Supreme Court of India

Union Of India vs West Punjab Factories Ltd on 24 August, 1965

Supreme Court of India
Union Of India vs West Punjab Factories Ltd on 24 August, 1965
Equivalent citations: 1966 AIR 395, 1966 SCR (1) 580
Author: K Wanchoo
Bench: Gajendragadkar, P.B. (Cj), Wanchoo, K.N., Hidayatullah, M., Shah, J.C., Sikri, S.M.
           PETITIONER:
UNION OF INDIA

	Vs.

RESPONDENT:
WEST PUNJAB FACTORIES LTD.

DATE OF JUDGMENT:
24/08/1965

BENCH:
WANCHOO, K.N.
BENCH:
WANCHOO, K.N.
GAJENDRAGADKAR, P.B. (CJ)
HIDAYATULLAH, M.
SHAH, J.C.
SIKRI, S.M.

CITATION:
 1966 AIR  395		  1966 SCR  (1) 580


ACT:
Indian	Railways Act, s. 72-Responsibility of  railways	 for
loss  of  goods	 -Whether continues of	delivery  not  taken
within	three  days  of reaching  destination,	after  which
demurrage  is  payable under the rules-	 Maintainability  of
suit  for  damages  by	consignor of  goods  when  risk	 not
transferred to consignee-Damages whether payable at contract
rate  or market rate-Interest whether payable on  amount  of
damages for period before date of suit.



HEADNOTE:
There  was  a  fire at a railway station  in  which  certain
goods& were destroyed.	Two suits were filed claiming damage
for  loss  of goods by 'the said fire.	The first  suit	 was
filed by a factory which claimed to be owner of the goods as
consignor.  The other suit was filed by a consignee in whose
favour	the relevant documents were endorsed.  The Union  of
India resisted both the suits.	The trial court and the High
Court  concurrently  held  that	 the loss  was	due  to	 the
negligence of the Railways.  The1 Union of India appealed to
this Court.
It was contended on behalf of the appellant : (1) The suits,
as  filed,  were  not maintainable. (2)	 In  the  first-suit
delivery of the goods had been made to the consignee and the
High Court's finding to the contrary was wrong. (3)  Damages
should	have been awarded at the contract rat-. and not	 the
market rate (4) Interest could not be awarded for the period
before the suit on the amount of damages decreed. (5) In the
second suit notice had been given to the consignee that	 the
consignment had arrived on February 23, 1943.  The consignee
did not come to remove the goods till March 8, 1943 when the
fire   broke   out,  and  the  liability  of   the   railway
administration	ceased	after the lapse of  reasonable	time
after	arrival	  of   the  consignment	  at   the   railway
administration.
HELD:	  (i)  A railway receipt is a document of  title  to
goods covered by it, but from that alone it does not follow,
where  the consignor and consignee are different,  that	 the
consignee  is  necessarily the owner of the  goods  and	 the
consignor  in such circumstances can never he the  owner  of
the goods.  It is quite possible for the consignor to retain
title  in the goods himself while the consignment is  booked
in the name of another person.	In the first of the  present
suits the risk remained with the consignor according to	 the
agreement  of the parties, and it had not been	proved	that
the  consignor	had parted with the property in	 the  goods.
Therefore the suit by he consignor was maintainable. [586 D-
H]
In  the second suit the railway receipt was endorsed in	 the
consignees  favour  and the courts  below  had	concurrently
found that the consignee was the owner of the goods.   There
could  therefore be no dispute about the maintainability  of
the second suit also. [588 D]
(ii) Though  there was a token delivery to the consignee  in
the  first suit as appeared from the fact that	the  railway
receipt had been sur-
581
rendered and the delivery book had been signed, there was no
redelivery  by the railway to the consignee.  The goods	 had
not  been  unloaded  and were still under  the	control	 and
custody	 of  the railway and the evidence of  the  Assistant
Goods  Clerk was that his permission had still to  be  taken
before the goods could be actually removed by the consignee.
The contention in the first suit that the delivery had	been
made to the consignee before March 8, 1943 therefore, in the
peculiar circumstances of the case had to fail. [590 C-D]
(iii)  The High Court rightly calculated the damages on	 the
basis  of the  on March 8 as it is well settled that  it  is
the  market  price at lest be damage occurred which  is	 the
measure of the damages to be awarded.	[590 E-F]
(iv) In the    absence of any usage or contract, express  or
implied, or of any provision of law to justify the award  of
interest  it  is not possible to award interest	 by  way  of
damages	 and therefore no interest should have been  awarded
in the present two suits up to the date of filing of  either
suit. [591 A]
Bengal	Nagpur Railway Co. Ltd. v. Ruttanji Rant, & Ors.  65
I.A. 66, Seth Thawardas Pherumal v. Union of India [1955]  2
S.C.R.	48,  Union of India v, A. L. Rallia  Ram,  [1964]  3
S.C.R.	164 and Union of   India V. Watkins Mayer &  Co.  C.
As.  Nos. 43 and 44 of 1963 dt. 10-3-65,
relied	  on.
(v)  Under   s.	  72  of  the  Indian  Railways	  Act,	 the
responsibility of the railway administration  for the  loss,
destruction  or deterioration of animals or goods  delivered
to  the administration to be carried by railway is,  subject
to  the other provisions of the Act, that of a bailee  under
ss.  151,  152	and 161 of the	Indian	Contract  Act.	 The
responsibility continues until terminated in accordance with
sq. 55 and 56 of the Railways Act. [591 E]
It may be that under the Rules framed by the Railways  goods
are kept at the railway station of destination only for	 one
month, and that demurrage has to be paid after three days of
reaching  the  destination.  But the responsibility  of	 the
railway	 is  under s. 72 of the Indian Railways Act  and  it
cannot	be cut down by any rule.  Even if owing to the	said
Rules  the responsibility of the railway as a  carrier	ends
within a reasonable time after the goods have reached  their
destination-station,  its responsibility as  a	warehouseman
continues  and that responsibility L. the same at that of  a
bailee. [592 E-H]
Chapman v. The Great Western Railway Company, (1880)5 Q.B.D.
278, distinguished.
In  the	 present  case the consignee (in  the  second  suit)
claimed	 the  goods  well within the  period  of  one  month
mentioned in the rules.	 The fact that he was liable to	 pay
demurrage  because  he did not take delivery  of  the  goods
within three days did not relieve the railway of its respon-
sibility as warehouseman.  As it had been concurrently found
by  the courts below that there had been negligence  by	 the
railway within the meaning of ss. 151 and 152 of the  Indian
Contract Act, the railway war, liable to make good the	loss
caused by the fire. [593 A-B]



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeals Nos. 601 and 602
of 1963.

Appeals from the judgment and decree dated December 9, 1958,
of the Allahabad High Court in First Appeals Nos. 373 of
1945 and 92 of 1946.

582

Civil Appeal No. 603 of 1963.

Appeal by special leave from the judgment and decree dated
December 9, 1958 of the Allahabad High Court in First Appeal
No. 374 of 1945.

N. D. Karkhanis and R. N. Sachthey, for the appellant (in
all the three appeals).

G. S. Pathak, Rameswar Nath, S. N. Andley and P. I. Vohra,
for the respondents (in all the three appeals).
The Judgment of the Court was delivered by.
Wanchoo, J. These three appeals raise common questions and
will be dealt with together. They arise out of two suits
filed against the Government of India claiming damages for
loss of goods which were destroyed by fire on the railway
platform at Morar Road Railway Station. One of the suits
was filed by Birla Cotton Factory Limited, now represented
by the West Punjab Factories Limited (hereinafter referred
to as the Factory). It related to six consignments of
cotton bales booked from six stations on various dates in
February and March 1943 by the Factory to Morar Road Railway
Station. In five of the cases, the consignment was con-
Signed to J. C. Mills while in one it was consigned to self.
The consignments arrived at Morar Road Railway Station or.
various dates in March Delivery was given of a part of one
consignment on March 7, 1943 while the remaining goods were
still in the custody and possession of the railway. On
March 8, 1943, a fire broke out at the Morar Road Railway
Station and these goods were involved in the fire and severe
damage was caused to them. It is not necessary to refer to
the details of the damage for that matter is not in dispute
between the parties. The case of the Factory was that the
damage and loss was caused while the goods were in the
custody and control of the railway administration and it was
due to misconduct, negligence and carelessness on the part
of the railway administration. Consequently, the suit was
filed for Rs. 77,000 and odd along with interest upto the
date of the suit and interest pendente lite and future
interest.

In the other suit there was one consignment of 45 bales of
cotton yarn. This consignment was booked from Belangunj to
Morar Road Railway Station on February 22, 1943 and the
railway receipt relating to this consignment was endorsed in
favour of Ishwara Nand Sarswat who filed the suit. This
consignment arrived at
583
Morar Road Railway Station on February 23, 1943. Ishwara
Nand Sarswat went to take delivery of this consignment on
March 10, 1943, his case being that be had received the
railway receipt on March 9, 1943. He then came to know that
the consignment was involved in a fire which had taken place
on March 8, 1943 and severe damage had been done to the
consignment. Ishwara Nand Sarswat therefore filed the suit
on the ground that damage and loss was due entirely to the
gross-negligence of the railway administration. He claimed
Rs. 72,000,/- and odd as damages and also claimed interest
upto the date of the suit and pendente lite and future
interest.

The suits were resisted by the Government of India. In the
first suit by the Factory, it was pleaded that the Factory
could not sue as-, the goods in five of the receipts had
been consigned to the J. C. Mills; secondly, it was pleaded
that delivery had been given of atleast five of the
consignments to the J.C. Mills before the fire broke out and
the railway administration was not therefore responsible for
the damage done by the fire, for it was the fault of the J.
C. Mills not to have removed the – goods immediately after
the delivery; thirdly, it was pleaded that damages should
have been granted at the rate of Rs. 38/- per bale, which
was the price contracted for between the buyer and the
seller and not at the market rate on the date of the damage
as was done by the courts below-, fourthly, it was pleaded
that no interest should have been allowed for the period
before the suit; and lastly, it was pleaded that the conduct
of the railway administration was not -negligent and there-
fore the railway was not bound to make good the loss.
On these pleas, five main issues relating to each of them
were framed by the trial court. The trial court found that
the Factory could maintain the suit and decided accordingly.
It also found that in the case of five consignments by the
Factory, delivery had been given before the fire broke Out
and therefore the railway was not responsible; in the case
of the sixth consignment it held that there was no proof
that delivery bad been given before the fire broke out and
that the railway would be responsible if negligence was
proved. On the quantum of damages, the trial court held
that the damages had to be calculated at the market price on
the date of the fire and not at the contract price between
the buyer and seller. On the question of interest, the
trial court held that interest before the date of the suit
should be allowed on equitable ,-rounds. Finally, on the
question of negligence, the trial court held that there was
negligence by the railway and it was therefore liable for
loss and damage caused by the fire which broke out on
L7Sup./65-9
584
March 8, 1943. As however, the trial court had held that
delivery had been given in the case of five consignments,
though the goods had not been removed, the railway was not
responsible for the loss. It therefore decreed the suit in
part with respect to the sixth consignment about which it
had found that there had been no delivery.

The same issues were raised in the suit by Ishwara Nand
Saraswat. But there was one additional issue in that suit
based on the contention of the Government of India that it
had given notice to Ishwara Nand that the consignment had
arrived on February 23, 1943, Ishwara Nand however did not
come to remove the goods till March 8, 1943 when the fire
broke out; therefore it was urged that the liability of the
railway administration as carrier had ceased after the lapse
of reasonable time after arrival of the consignment at the
railway station. This reasonable time could not be beyond
three days in any case and therefore the railway
administration was not bound to make good the loss even if
it had been occasioned on account of the negligence of the
administration. As Ishwara Nand should have removed the
consignment within three days of February 23, it was his
failure to do so which resulted in the damage and loss. The
issues which were common to this suit and the suit by the
Factory were decided on the same lines by the trial court as
in the suit by the Factory. On the further issue which
arose in this suit as to the delay in the removal of goods
after notice to Ishwara Nand, the trial court held after
reference to certain rules made by the railway
administration that even if the railway administration’s
responsibility as carrier had ceased after the lapse of
reasonable time, it was still liable as a bailee either as a
warehouseman or as a gratuitous bailee. It therefore gave a
decree for Rs. 76,000 and odd to Ishwara Nand.
Then followed three appeals to the High Court two in the
suit by the Factory and one in the suit of Ishwara Nand.
The appeal in the suit by Ishwara Nand was by the Government
of India; one appeal in the suit by the Factory was by the
factory with respect to that part of the claim which had
been dismissed, and the case of the Factory was that in fact
no delivery had been made to it and it was entitled to the
entire sum claimed as damages. The other appeal was by the
Government of India with respect to the amount decreed by
the trial court and it raised all the contentions which had
been raised before the trial court.

The High Court dealt with the three appeals together. In
all appeals the High Court confirmed the finding of the
trial court that there had been negligence on the part of
the railway which
585
resulted in damage to the goods. On the question whether
the suit could be maintained by the plaintiffs, the High
Court affirmed the finding of the trial court that both the
suits were maintainable. The High Court also affirmed the
finding of the trial court with respect to the rate at which
damages should be calculated and on the question of interest
before the date of the suit. Further in the suit by Ishwara
Nand, the High Court held that even if the railway
administration ceased to be responsible as a carrier after a
reasonable time had elapsed after the arrival of the goods
at Morar Road Railway Station, it was still responsible as a
warehouseman. The appeal therefore of the Government of
India in Ishwara Nand’s suit was dismissed. On the question
of delivery in the Factory’& suit the High Court disagreed
with the finding of the trial court that there had been
delivery of five consignments. It held that there was no
effective delivery even of these five consignments. In
consequence, the appeal of the Factory was allowed while
that of the Government of India was dismissed.
Then followed applications to the High Court for leave to
appeal to this Court in the Factory’s suit. ‘Me High Court
granted the certificate as the judgment was one of variance
and the amount involved was over rupees twenty thousand.
However, in the suit of Ishwara Nand, the High Court refused
to grant a certificate as the judgment was one of affirmance
and no substantial question of law arose. Thereupon the
Government of India applied to this Court for special leave
in Ishwara Nand’s suit and that was granted. The three
appeals have been consolidated in this Court for as will be
seen from what we have said above, the principal points in-
volved in them are common.

Learned counsel for the appellant has not and could not
challenge the concurrent finding of the trial court and of
the High Court that the fire which caused the damage was due
to the negligence of the railway administration. But the
learned counsel has pressed the other four points which were
raised in the courts below. He contends-(i) that the suits
as filed were not maintainable, (ii) that the High Court was
in error in reversing the finding of the trial court that
the delivery had been given with respect to five of the
consignments in the Factory’s suit, (iii) that damages
should have been awarded at Rs. 38/- per bale which was the
contract price between the buyer and seller and not at the
market price on the date on which the damage took place, and

(iv) that interest could not be awarded for the period
before the suit on the amount of damages decreed.

586

Re. (i).

The contention of the appellant with respect to five of the
consignments in the suit of the Factory was that as the
consignee of the five railway receipts was the J.C. Mills,
the consignor (namely, the Factory) could not bring the suit
with respect thereto and only the J.C. Mills could maintain
the suit. Ordinarily, it is the consignor who can sue if
there is damage to the consignment, for the contract of
carriage is between the consignor and the railway
administration. Where the property in the goods carried has
passed from the consignor to some-one-else, that other
person may be able to sue. Whether in such a case the
consignor can also sue does not arise on the facts in the
present case and as to that we say nothing. The argument on
behalf of the appellant is that the railway receipt is a
document of title to goods [see S. 2(4)] of the Indian Sale
of Goods Act, No. 3 of 1930), and as such it is the
consignee who has title to the goods where the consignor and
consignee are different. It is true that a railway receipt
is a document of title to goods covered by it, but from that
alone it does not follow, where the consignor and consignee
are different, that the consignee is necessarily the owner
of goods and the consignor in such circumstances can never
be the owner of the goods. The mere fact that the consignee
is different from the consignor does not necessarily pass
title to the goods from the consignor to the consignee, and
the question whether title to goods has passed to the
consignee will have to be decided on other evidence. It is
quite possible for the consignor to retain title in the
goods, himself while the consignment is booked in the name
of another person. Take a simple case where a consignment
is booked by the owner and the consignee is the owner’s
servant, the intention being that the servant will take
delivery at the place of destination. In such a case the
title to the goods would not pass from the owner to the
consignee and would still remain. with the owner, the
consignee being merely a servant or agent of the owner or
consignor for purposes of taking delivery at the place of
destination. It cannot therefore be accepted simply because
a consignee in a railway receipt is different from a
consignor that the consignee must be held to be the owner of
the goods and he alone can sue and not the consignor. As we
have said already, ordinarily, the consignor is the person
who has contracted with the railway for the carriage of
goods and he can sue; and it is only where title to the
goods has passed that the consignee may be able to sue.
Whether title to goods has passed from the consignor to the
consignee will depend upon the facts of each case and so we
have to look at the evidence produced in this case to decide
whether in the case of five con-

587

signments booked to the J.C. Mills, the title to the goods
had passed to the Mills before the fire broke out on March
8, 1943. We may add that both the courts have found that
title to the goods had not passed to the J. C. Mills by that
date and that it was still in the consignor and therefore
the Factory was entitled to sue. We may in this connection
refer briefly to the evidence on this point.
The contract between the Factory and the J. C. Mills was
that delivery would be made by the seller at the godowns of
the J. C. Mills. The contract also provided that the goods
would be dispatched by railway on the seller’s risk up to
the point named above (namely, the godowns of the J. C.
Mills). Therefore the property in the goods would only pass
to the J. C. Mills when delivery was made at the godown and
till then the consignor would be the owner of the goods and
the goods would be at its risk. Ordinarily, the
consignments would have been booked in the name of “self”
but it seems that there was some legal difficulty in booking
the consignments in the name of self and therefore the J. C.
Mills agreed that the consignments might be booked in the
Mills’ name as consignee; but it was made clear by the J. C.
Mills that the contract would stand unaffected by this
method of consignment and all risk, responsibility and
liability regarding these cotton consignments would be of
the Factory till they were delivered to the J. C. Mills in
its godowns as already agreed upon under the contract and
all losses arising from whatever cause to the cotton thus
consigned would be borne by the Factory till its delivery as
indicated above. This being, the nature of the contract
between the consignor and the consignee in the present case
we have no hesitation in agreeing with the courts below that
the property in the goods was still with the Factory when
the fire broke out on March 8, 1943. Therefore the ordinary
rule that it is the consignor who can sue will prevail here
because it is not proved that the consignor had parted with
the property in the goods, even though the consignments were
booked in the name of the J. C. Mills. We are therefore of
opinion that the suit of the Factory was in view of these
circumstances maintainable.

As to the suit by Ishwara Nand, he relies on two
circumstances in support of his right to maintain the suit.
In the first place, he contended that he was the owner of
the goods and that was why the railway receipt was endorsed
in his favour by the consignor though it was booked to
“self”. In the second place, it was contended that as an
endorse to a document of title he was in any case entitled
to maintain the suit. The trial court found on the evidence
that it had been proved satisfactorily that Ishwara Nand
588
was the owner of the goods. It also held that as an
endorse of a document of title he was entitled to sue.
These findings of the trial court on the evidence were
accepted by the High Court in these words :-

“It was not contended before us that the
finding arrived at by the learned court below
that the plaintiff had the right to sue was
wrong, nor could, in view of the overwhelming
evidence, such an issue be raised. The
evidence on the point has already been
carefully analysed by the court below. We
accept the finding and confirm it. It was
also pointed out that Ishwara Nand was the
endorsed consignee and in that capacity he had
in any case a right to bring the suit. The
correctness of this statement was not
challenged before us.”

Thus there are concurrent findings of the two courts below
that Ishwara Nand was the owner of the goods and that was
why the railway receipt was endorsed in his favour. In
these circumstances he is certainly entitled to maintain the
suit. The contention that the plaintiffs in the two suits
could not maintain them. must therefore be rejected.
Re. (ii).

The contention under this head is that five of the
consignments had been delivered to the J. C. Mills before
March 8, 1943 and therefore the railway was not responsible
for any loss caused by the fire which broke out after the
consignments had been delivered on March 6 and 7, 1943. It
was urged that it was the fault of the J. C. Mills that it
did not remove the consignments from the railway station by
March 7 and the liability for the loss due to fire on March
8 must remain on the J. C. Mills. The trial court had held
in favour of the appellant with respect to these five
consignments. But the High Court reversed that finding
holding that there was no real delivery on March 6 and 7,
though the delivery book had been signed on behalf of the J.
C. Mills and the railway receipts had been handed over to
the railway in token of delivery having been taken. It was
not disputed that the delivery book had been signed and the
railway receipts had been delivered to the railway; but the
evidence was that it was the practice at that railway
station, so far as the J. C. Mills was concerned, to sign
the delivery book and hand over the railway receipts and
give credit vouchers in respect of the freight of the
consignment even before the goods had been unloaded from
wagons. It appeared from the evidence that what used to
happen was that as soon the wagons
589
arrived and they were identified as being wagons containing
consignments in favour of the J. C. Mills, the consignee,
namely, the J. C. Mills, used to surrender the railway
receipts., sign the delivery book and give credit vouchers
in respect of the receipt of freight due even before the
goods were unloaded from wagons. This practice was proved
from the evidence of Har Prashad (D.W. 6) who was the
Assistant Goods Clerk at Morar Road at the relevant time.
He was in-charge of making delivery of such goods, there
being no Goods Clerk there. He admitted that signature of
Ishwara Nand as agent of the J. C. Mills was taken as soon
as the consignments were received and identified by Ishwara
Nand without being unloaded. He further admitted that there
had been no actual delivery to Ishwara Nand of the
consignments and this happened with respect to all the five
consignments. Ishwara Nand signed the delivery book in
token of having received the delivery and surrendered the
railway receipts though when he did so the wagons were not
even unloaded. On this evidence the High Court held that it
could not be said that there was any effective delivery of
the goods to the J. C. Mills through Ishwara Nand, though
token delivery was made inasmuch as the delivery book had
been signed and the railway receipts surrendered. It also
appears from the evidence of Har Prashad that before the
goods were actually removed, Ishwara Nand used to take the
permission of Har Prashad to remove them. This shows that
though there might be token delivery in the form of signing
the delivery book and surrendering the railway receipts,
actual delivery used to take place later and the removal of
goods took place with the permission of Har Prashad. On
this state of evidence the High Court was of the view that
the so-called delivery by signing delivery book and sur-
rendering the railway receipts was no delivery at all for
till then the goods had not been unloaded. The unloading of
goods is the duty of the railway and there can be no
delivery by the railway till the railway has unloaded the
goods. It is also clear from the evidence that even after
token delivery had been made in the manner indicated above,
the consignee was not authorised to remove the goods from
the wagons and that it was the railway which unloaded the
wagons and it was thereafter that the consignee was
permitted to remove such goods with his permission as stated
by Har Prashad in his evidence. The High Court therefore
held that there was no clear evidence that delivery of goods
had been made over to the consignee in these cases. Further
there was no evidence to show that the consignee could
remove the goods from the wagons without further reference
to the railway, on the other hand it appeared that after
such token delivery permission
590
of Har Prashad was taken for actual removal of goods. There
fore, the High Court came to the conclusion that real
delivery had not been made when the fire took place on March
8, for the goods were till then in wagons and the railway
was the only authority entitled to unload the same. Till
they were unloaded by the railway, they must be in the
custody of the railway and no delivery could be said to have
taken place merely by signing the delivery book and
surrendering the railway receipts. We are of opinion that
on the evidence the view taken by the High Court is correct.
Though there was a token delivery as appears from the fact
that railway receipts had been surrendered and the delivery
book had been signed, there was no real delivery by the
railway to the consignee, for the goods had not been
unloaded and were still under the control and custody of the
railway and Har Prashad’s evidence is that his permission
had still to be taken before the goods could be actually
removed by the consignee. The contention that the delivery
had been made to the consignee before March 8, 1943 must
therefore in the peculiar circumstances of this case fail.
Re. (iii).

It is next contended that damages should have been awarded
at the rate of Rs. 38/- per bale which was tile contract
price between the factory and the J. C. Mills. This
contract was made in November 1942. The contract price is
in our opinion no measure of damages to be awarded in a case
like the present. It is well-settled that it is the market
price at the time the damage occurred which is the measure
of damages to be awarded. It is not in dispute that the
trial court has calculated damages on the basis of the
market price prevalent on March 8. In these circumstances
this contention must also be rejected.

Re. (iv).

The next contention is that no interest could be awarded for
the period before the suit on the amount of damages decreed.
Legal position with respect to this is well-settled : (see
Bengal Nagpur Railway Co. Limited v. Ruttanki Ramji and
Others) (1). That decision of the Judicial Committee was
relied upon by this Court in Seth Thawardas Pherumal v. The
Union of India
(2). The same view was expressed by this
Court in Union of India v. A. L. Rallia Ram(3). In the
absence of any usage or contract, express or implied, or of
any provision of law to justify the award of interest, it is
not possible to award interest by way of damages. Also see
(1) 65 I.A. 66.

(2) [1955] 2 S.C.R. 48.

(3) [1964] 3 S.C.R. 164.

591

recent decision of this Court in Union of India v. Watkins
Mayer & Company
(1). In view of these decisions no interest
could be awarded for the period upto the date of the suit
and the decretal amount in the two suits will have to be
reduced by the amount of such interest awarded.
We now come to the additional point raised in Ishwara Nand’s
suit. It is urged that Ishwara Nand’s consignment had
reached Morar Road Railway Station on February 23, 1943 and
Ishwara Nand should have taken delivery within three days
which is the period during which under the rules no wharfage
is charged. The responsibility of the railway is Linder s.
72 of the Indian Railways Act (No. 9 of 1890) and that
responsibility cannot be cut down by any rule. It may be
that the railway may not charge wharfage for three days and
it is expected that a consignee would take away the goods
within three days. It is however urged that the railway is
a carrier and its responsibility as a carrier must come to
an end within a reasonable time after the arrival of goods
at the destination, and thereafter there can be no
responsibility whatsoever of the railway. It is further
urged that three days during which the railway keeps goods
without charging wharfage should be taken as reasonable time
when its responsibility as a carrier ends; thereafter it has
no responsibility whatsoever. Under s. 7 2 of the Indian
Railways Act, the responsibility of the railway administra-
tion for the loss, destruction or deterioration of animals
or goods delivered to the administration to be carried by
railway is, subject to the other provisions of the Act, that
of a bailee under ss. 151, 152 and 161 of the Indian
Contract Act, (No. 9 of 1872). This responsibility in our
opinion continues until terminated in accordance with ss. 55
and 56 of the Railways Act. The railway has framed rules in
this connection which lay down that unclaimed goods are kept
at the railway station to which they are booked for a period
of not less than one month during which time the notice
prescribed under s. 56 of the Railways Act is issued if the
owner of the goods or person entitled thereto is known. If
delivery is not taken within this period, the unclaimed
goods are sent to the unclaimed goods office where if they
are not of dangerous, perishable or offensive character they
are retained in the possession of the railway. Thereafter
public sales by auction can be held of unclaimed goods which
remain with the railway for over six months. This being the
position under the rules so far as the application of ss. 55
and 56 is concerned, it follows that even though the res-
ponsibility of the railway as a carrier may come to an end
within
(1) C. As. 43 & 44 of 1963 decided on March 10, 1965.

592

a reasonable time after the goods have reached the
destinationstation, its responsibility as a warehouseman
continues and that responsibility is also the same as that
of a bailee. Reference in this connection is made to
Chapman v. The Great Western Railway Company(1). In that
case what had happened was that certain goods had arrived on
March 24 and 25. On the morning of March 27, a fire
accidentally broke out and the goods were consumed by the
fire. The consignor then sued the railway as common carrier
on the ground that liability still subsisted when the goods
were destroyed. The question in that case was whether the
liability of the railways was still as common carrier, on
March 27 or was that of warehousemen. The question was of
importance in English law, for a common carrier under the
English law is an insurer and is liable for the loss even
though not arising from any default on his part while a
warehouseman was only liable where there was want of proper
care. It was held that the liability as a common carrier
would come to end not immediately on the arrival of the
goods at the destination but sometime must elapse between
the arrival of goods and its delivery. This interval how-
ever must be reasonable and it was held in that case that
reasonable time had elapsed when the fire broke out on March
27 and therefore the railway’s responsibility was not that
of a carrier but only as warehouseman. The position of law
in India is slightly different from that in England, for
here the railway is only a bailee in the absence of any
special contract and it is only when it is proved that the
railway did not take such care of the goods as a man of
ordinary prudence would under similar circumstance take of
his own goods of the same bulk, quality and value as the
goods bailed, that the railway’s responsibility arises. A
warehouseman is also a bailee and therefore the railway will
continue to be a warehouseman under the bailment, even if
its responsibility as a carrier after the lapse of a
reasonable time after arrival of goods at the destination
comes to an end. But in both cases the responsibility in
India is the same, namely, that of a bailee, and negligence
has to be proved. In view of the rules to which we have
already referred it is clear that the railway’s
responsibility as a warehouseman continues even if its
responsibility as a carrier comes to end after the lapse of
a reasonable time after the arrival of goods at the
destination. The responsibility as a warehouseman can only
come to end in the manner provided by ss. 55 and 56 of the
Railways Act and the Rules which have been framed and to
which we have already referred as to the disposal of
unclaimed goods. In the present case under the Rules the
goods had to remain at Morar
(1) (1880) 5Q.B.D.278.

593

Road Railway Station for a period of one month after their
arrival there and Ishwara Nand came to take delivery of them
on March 10-well within that period. It may be that as he
did not come within three days he has to pay wharfage or
what is called demurrage in railway parlance, but the
responsibility of the railway as a warehouseman certainly
continued till March 10 when Ishwara Nand went to take
delivery of the goods. As it has been found that there had
been negligence within the meaning of ss. 151 and 152 of the
Indian Contract Act, the railway would be liable to make
good the loss caused by the fire.

The appeals therefore fail with this modification that the
decretal amount would be reduced by the amount of interest
awarded for the period before the date of each suit. The
rest of the decree will stand. The appellant will pay the
respondents’ costs-one set of hearing fee. In CA 603/63
interest will be calculated from 6-8-62 in accordance with
that order.

Appeal dismissed and decree modified.

594