Allahabad High Court High Court

Madho Prasad vs The Union Of India (Uoi) on 20 January, 1961

Allahabad High Court
Madho Prasad vs The Union Of India (Uoi) on 20 January, 1961
Equivalent citations: AIR 1961 All 433
Author: J Sharma
Bench: J Sharma


ORDER

J.D. Sharma, J.

1. The short question arising in this revision is whether a combined notice under Section 77, Railways Act and Section 80, C. P. C., is valid.

2. The applicant brought the suit for damages on account of short delivery. The suit was contested on the ground inter alia that a combined notice

under Section 77, Railways Act, and Section 80, C. P. C., was invalid. The contention was upheld by the court below and the suit was dismissed without going into the merits.

3. The object of a notice under Section 77, Railways Act, is to inform the railway administration of the nature of loss etc. claimed by a person. This notice must be given within six months from the date of delivery. The object of a notice under Section 80, C. P. C., is almost the same but in addition to informing the railway administration about the nature of the claim a person giving such a notice has also to notify his intention of filing a suit. But in essence and substance the subject-matter of the two notices is the same.

Under Section 80, C. P. C., as amended the notice is to be given to the General Manager to whom a notice under Section 77, Railways Act, is also to be given. A combined notice under Section 77, Railways Act, and Section 80, C. P. C., will therefore not be invalid. A similar view was taken in Moolji Bhai Maneklal and Co. v. Dominion of India, AIR 1952 Nag 22, Union of India v. Laxmi Narain, AIR
1954 Pat 424 and Dharmsi Liladhar v. Union of India, AIR 1952 Cal 439.

 

 4.  The revision is therefore allowed and the order of the court below dated the 30th August
1955   is   set   aside   and   the   suit  is   sent  back   for
disposal  according to   law.     Costs  shall   abide  the
final result.