High Court Karnataka High Court

Karnataka State Road Transport … vs M/S S M Kannappa Automobiles (P) … on 3 November, 2008

Karnataka High Court
Karnataka State Road Transport … vs M/S S M Kannappa Automobiles (P) … on 3 November, 2008
Author: K.Sreedhar Rao C.R.Kumaraswamy
I

IN THE HIGH COURT 01:' KARNATAKA 

DATED THIS THE 3&9 DA¥.0I§* NOVEui?;IBfi§Rv'_2OG$" ' 4 

PRES_EN;T fiv Q
THE HONBLE MR.gIUS'i'IC3E E<I. SR
THE HQNBLE J1\4R.JLf€.-'{fAICE"CZ.R.. 'KUMAFEASWAMY

REGULAR g_g?EAL%§Q43s9 0? 2090

BETWEEN; ' 

 

A  k::z)I9péir,ate'»::sta'Li)2isha~:«-3'3

uérzdtzr thfifégnaizi Lransport Corporation
Atit, £950   Office

At K.._H;Road_,'BaI1ga1dré - 560 02?
Regreagnted by its Managing Director

... APPELLANT

Sri: éfindaraswamy Ramadas 81; Anand, Advs.)

  

A /..__3.'  Kaxmappa Automobiles (P) Ltd,

A~.cognpa1:::y incorptrratxzd under

.. ,  th€:~Companies Act, having its
_ 'Regstmfid Ofiice at No.2, New
 Manta} Hospital Road Near

Lalbagh, Bangalcrc H 560 O2'?
Represented harein by its
Managng Director.
 RESPONDENT

(By Sri: A.Y.N. Gupta, Advocate)

E

2. The plaintiff stated that for completing the
body building Work in respect: of 9 Clieesies, the

defendant committed a gross delay of days

fer completing the process._ Effie _

damages for the delay deiivezjy :’€;ei’i:i1:s dfe ”

eor1trae1:.. in respect ofV_v’Ctiaeeis.

plainiiif was  " ' --fi1Ae_f§capacity of
defendant te   There was renewal
of contract'    the request of
 with assurance that
   of the contract without

eo11irI1i:i:tir1gV”‘deIdy; plaintifi” in that regard entered

an in Ex.Pjl4 with the defendant. it is

A ., proposal of the defendant, it was agreed that

at a time would be delivered for body

upon perfennanee of the contract in time. The

» ‘T of the Chassis, three at a time weuld be delivered in

future course for perfoztrnanoe.

3. It is the contention of learned Counsel for
the plaintifi’ that the defendant did not the

Chassis and complete the perfo:*1nance,__§1ss*fhe

piaintifi’ had to entrust the Work to

which resulted in pay1:i;ent.. ()f bf, ‘I

Rs,8,00,()OO/~ and odd -.___whieh to. :be

claimed as damages in the’*s’g1it,

4. Per Cofdrzi, submits that the

plaintiff never de1iveredVVti;i§:-?§:La}a:’e er’ 36 Chassis as per
the terms in E)x.PI’4¢_._’ * Tkierefrjregihe defendant is not

fiablfi £9 pay d;2anagé7S-“«’V: eeeee -4 «Z

5. has dismissed the suit of the
piajfixm onAtu”1_Ve gmmd that the plaintiff has failed to

the part 01′ defendant. It is held

.. ,4 . were never delivered. Therefore, the

not liable to pay any damages. Hence, the

is in appeal.

the request of defendant was renewed and get alive for
19 years, but the defendant did not take anj?”–.steps to

take delivery of the Chassis. ‘i’herefo1je~,-

cannot be accused ofl’ in not defivefing: it”o._

the defendant for perfomianee if

argued that the T1’ialV,(Z’eur’t ”

appreciating the facts _V’;eviVdence dismissing
the suit.

going through the arguments

of ive are unable to be mrsuaded by

,,ie~submxis.sic;1 that there is a breach on the part of

if It may be that the defendant is guilty of

A’ -.breae’i3..o_f’eont1’aet on earlier occasion, but as per the

ef the contract, he has paid penalty to the

if ‘T fer delay in building buses. The present claim

it is in respect of 36 Chassis, which according to the

defendant is not delivered to him, therefore, he is not

liable to pay damages. in the context of facts, it is

4/

asseiztial far the piai:”:t§§’f $12.1: €:sE”aE3Eé3E’1 E._§’ié1i.

i:’1i’ima?:'(~:zt% ighéz z’¥::f%::’1{i.a:”1t. that’, ‘i1i*1€~: »{f:’;3a$si$ :’é:3,;<"i§g' "'f};)r '

€§€3:§§'€£3}'_',? ami Gail 111.2011 'zine {i EE:f'6;2'3€i£%;i¥11'€. "é'.§3' –3ff3€)€i'\s_§t3. _ ":}:1§:

gamfi. In 1L_h%: iiiifiiafii £::a:;:?::,_ 'i:'_1i:€ §}ié'ii7i_"_i§§ff E":aéI,:i€;:i': ijiaztéfi'

E111}? mai.€:*§a§ Eta $E'1<:x§;.2' i'}:'1g;,§i—— S:'».{:i€3E:';i"-._iE'1§ii1i$ifi:£7?7i*7E~V:E3818 §;:2e€:';.

issimai 11%;} this €ifiif€t:}'1(§'£éQI'.i;§'E{)._%%£31}{&t:{i§€ffi;1f;?«*E;I'§ sf Chasaifi for

}:=e_§'§01'1;:33:10§:.§§" ='f._§'.§E3 :Ci'}E'}}f1'§%1Cif4 "%:§';;€ i.t2m1s; af "{€§:5<.P4.

$;i':::?: :v§§€f€iIi}§é'fi,.}{'_'V§;iE§S -.§:é'):?,¥;::ii1:::.{:{i b1'::a<:h {sf €:::}r1E:2'a<:i.. in
farzt, ii,' i$ 7'£1€:i<§'viiizfg*t§T:'€:__féEé§i§}ti§'i' £"3a.$ n}311it§ied 3:3rea<::§"2 ii":

11103:? <;§:?:1iv€:3€2i';g V'{}."§ €i {'iE'1a::;$i$, as §}€::' 'i:E'"1€ I':.t-:t1'ms sf <:01igi'.1'aCi..

V' «.¥'*fIi§1x:€§'s§{:::;u "§:3;_1=E: piaimifif iiéfiiifi 1253?. ?E1"i€i1.£E' em}; E'ia%3§§i§§; fay

._ ("§Téé3;}%a},?i::e§i".x<,ii1e}%};2.€:§"§.zF 0:' 11:31'; £1€_§.:'32'€::'_;=' 0? £'_§Ei:a=sS§.S vitzki iikmséi 4

<) §''—-E:x;..'P?% ; "

“”~}’ §%’::;>r £1213 §’€:§fi;:’:§€}3″:$. agzfgfi <'i.%~;é.:cu$S.i€3:'1$ izzsaaie

V3;'5:;é§.«'s3, E316 pEa3E:3;§:.;&.§'§ 313$ faiiitci 3:3 §}E"G¥fi 'iizai. {§'i;Ti€

"T§:1§§4:§'::23é:£:3:: E3223 b€f";€EE'§ gi:v{+?;:T: :;;f:21’1{i;«1:1E; 53011:. the

€;Z%”;a$$%4$ §.~1:’s;3r 3*§:z2;<.i§,-/-" fem" {1§i1i'%?'f3T"§', T'h€:'s:fa:sz'<~%,. ii; is

izgipaznxissiizlé {hr {.216 plaizéfiff 113:"; €,?(3E":z'£€i{"1d.; ¥fi1€%_?ET,¥;;'{%é'(iI"§§

brtzacfs an t:}:1<i pza.:*':. sf def€:"1<ian.t;"" '3E'?}i;e c:§1':ie417*a-:§.§ff r:3is:_1j:;.is%;.ai '

9f the $121.': by £35162 Triai C14:-urt $.i§t.ii':d ;555f;§fE–. p:j03;{5é:.'_. i1€;_1;.

for {he reasarz Siatézci E3}? __ {f»f.–'zVIA.§1:"*_E:T '?:§é_ 1?t."'fi§1' tiié'

Iveasma $'{;a.t:<::c'i in $133 3,§:r;3€é;E} ' "-»i;.£'1e:2 ¢}rs;i–:%1*..~ i$ {:13 13::

c€mfirme:c1. The affifiééé is

3d/-.

Judge