High Court Madhya Pradesh High Court

Awadh Raj Singh vs The State Of M.P. & Ors on 10 November, 2010

Madhya Pradesh High Court
Awadh Raj Singh vs The State Of M.P. & Ors on 10 November, 2010
                              (1)

    HIGH COURT OF MADHYA PRADESH : JABALPUR

                    First Appeal No. 17/1999

Awadh Raj Singh, S/o Shri Rameshwar Singh
aged about 57 years, Occupation Agriculturist
and contractorship for Shri Rameshwar Singh
S/o Shri Mahadeo Singh aged about 80 years
village Harrai, Tehsil Sirmour District Rewa.

                                               Plaintiff/Appellant
                                    Vs.
  1. State of M.P.
     through Collector, Rewa
     District Rewa (M.P.)
     & another
                                          Respondents/Defendants

_________________________________________________________________

For the Appellant       :Shri A.K.Pathak, Advocate.

For the respondents : Ku. Kamlesh Tamrakar, Panel Lawyer.

                               Date of hearing : 09.11.2010

                               Date of Judgment :

                            JUDGMENT

As Per : Hon’ble G.S.Solanki, J.

1. Plaintiff/appellant has preferred this appeal under

section 96 of the Code of Civil Procedure, 1908 being

aggrieved by judgment and decree dated 8.9.1998 passed

by Fourth Additional District Judge, Rewa in Civil Suit No.

11-A/98,.

2. The brief facts of the case are that plaintiff/appellant

Awadh Raj Singh filed a suit for and on behalf of his father

Rameshwar Singh against respondents/defendants for
(2)

damages of Rs. 42,550/- including refund of security

deposit of Rs. 2200/-.

3. As per the plaint, respondents invited tenders for

construction of temporary houses in village Budgawana,

Tehsil – Gobadbanas, District Sidhi under Bansagar

Project, Bansagar Colony, Rewa. In response to invitation

of this tender, plaintiff/appellant submitted his tender on

24.2.1983 and deposited a sum of Rs. 2200/- towards

security in Union Bank of India, Rewa. It has been further

pleaded that tender of Rameshwar Singh (father of

appellant) was finally accepted and contract agreement

was executed by him and Executive Engineer/respondent

No. 2 on behalf of State.

4. As per the terms of agreement, the work was to be

completed within a period of three months, therefore, the

Executive Engineer was bound to give lay out of the

proposed construction immediately. The plaintiff/

appellant made necessary preparation by spending a sum

of Rs. 26,000/- for supply of building material and labours

in anticipation of lay out. The Executive Engineer did not

give lay out despite repeated demands, therefore, the

plaintiff/appellant served a written notice on 3.8.1983 to

the Department requesting for lay out, so that the work

could be completed within the stipulated time.
(3)

5. It is further pleaded that respondent Department,

after lapse of 14 months on 7.7.1984, called upon the

plaintiff/appellant to start the work. Since by that time the

costs had escalated beyond any proportion, the

Government of M.P. was not ready to sanction higher

rates. In these circumstances, the plaintiff/appellant filed

a suit for damages after serving the notice under section

80 of the CPC on 1.2.1985 and 5.2.1985 for recovering the

amount of Rs. 42,200/- including the security amount.

6. The defendants/respondents admitted the contents of the

plaint regarding tender agreement and pleaded that lay

out ought to have been supplied up to 20.7.1983 but due

to rainy season, it could not have been supplied to the

plaintiff/appellant. But after end of the rainy season,

respondents informed the appellant vide letter dated

26.11.1983 to start the work and lay out is ready on the

spot but plaintiff/appellant did not comply with the

direction given by the respondents and thereby damage

has been caused to respondents/State. They have further

pleaded that plaintiff filed this false suit to avoid the

recovery of damages by respondents/State.

7. The trial Court on appraisal of evidence on record,

passed the impugned judgment and decree and dismissed

the suit holding that Awadh Raj Singh had not entered
(4)

into any contract, thus, he has no right to file the suit on

behalf of his father Rameshwar Singh. The trial Court also

held that suit is not maintainable for want of notice under

section 80 of the CPC. Being aggrieved thereby the

instant appeal has been preferred by the

appellant/plaintiff.

8. Learned counsel for the appellant has submitted that the

trial Court has erred in holding that Awadh Raj Singh had

not entered into any contract, thus, he has no right to file

the suit on behalf of his father Rameshwar Singh, as in

the cause title of the plaint, it has been clearly mentioned

that Awadh Raj Singh filed the suit as attorney for and on

behalf of his father Rameshwar Singh. Counsel has

further submitted that respondents did not object the

capacity of Awadh Raj Singh to file the suit on any ground

whatsoever, therefore, no inference against the plaintiff

could have been drawn for not filing the power of

attorney. He has further submitted that the pleading

regarding the notice under section 80 of the CPC was not

specifically denied by the respondents, thus, service of

notice under section 80 of the CPC was admitted fact and

suit could not be dismissed for want of notice under

section 80 of the CPC, hence impugned judgment and

decree passed by the trial Court be set aside and suit be

decreed with costs against the respondents.
(5)

9. On the other hand learned Panel Lawyer appearing on

behalf of respondents/State has submitted that the suit

was not properly framed. Awadh Raj Singh was not

authorized to file the suit on behalf of his father

Ramwshwar Singh. She has further submitted that Awadh

Raj Singh cannot depose in place and instead of principal

(Rameshwar Singh), thus Awadh Raj Singh has failed to

establish the execution of contract as well as service of

notice under section 80 of the CPC, therefore, the trial

Court rightly dismissed the suit.

10. I have perused the record of the trial Court, evidence

recorded and other material on record. It is true that

pleading in regard to notice under section 80 of the CPC

was not specifically denied, therefore, it amounts to an

admitted fact regarding notice under section 80 of the

CPC and in case the plaintiff/appellant has failed to

exhibit the said notice on record, it cannot be said that

notice was not served on the respondents. In these

circumstances, the finding regarding the non service of

notice under section 80 of the CPC on respondents cannot

be said to be sustainable in the eyes of law.

11. Coming to the question whether Awadh Raj Singh is

entitled to file suit on behalf of his father Rameshwar

Singh or not; it is true that in the cause title of plaint it
(6)

was mentioned that Awadh Raj Singh filed the suit on

behalf of his father Rameshwar Singh, but Awadh Raj

Singh did not file any power of attorney along with the

suit, thus the suit was not properly framed and in the

absence of any power of attorney, Awadh Raj Singh

cannot be said to be recognized agent of Rameshwar

Singh as provided under Order 3 Rule 1 and 2 of the CPC.

It is also pertinent to mention here that Rameshwar Singh

had not entered into the witness box, only Awadh Raj

Singh deposed on behalf of his father Rameshwar Singh

regarding tender and execution of contract.

12. It is provided under Order 3 Rule 1 and 2 of CPC that a

holder of power of attorney can act on behalf of principal

but the term ‘act’ would not include deposing in place and

instead of principal. If the power of attorney holder has

rendered some acts in pursuance to power of attorney, he

may depose for the principal in respect of such acts but he

cannot depose for the principal for the acts done by the

principal and not by him. Similarly he cannot depose for

the principal in respect of matter of which only the

principal can have a personal knowledge and in respect of

which the principal is entitled to be cross-examined.

13. In the instant case, firstly there is no power of

attorney in favour of Awadh Raj Singh and secondly

Awadh Raj Singh cannot depose for his father Rameshwar
(7)

Singh in respect of filing of tender and execution of

contract for which only Rameshwar Singh can have a

personal knowledge and only Rameshwar Singh is entitled

to be cross-examined. Further more, Awadh Raj Singh

himself has admitted all these facts in Paras 10 and 11 of

his cross examination. Further Chhotelal (PW-2),

Ramsumiran Vishwakarma (PW-3), Lalmani (PW-4) and

Ayodhya (PW-5) deposed in regard to Awadh Raj Singh.

None of them stated about principal plaintiff Rameshwar

Singh. In this way, plaintiff has utterly failed to prove his

case.

14. In Janki Vashdeo Bhojwani and another Vs.

Indusind Bank Ltd. And others – AIR 2005 SC 439,

the Apex Court held that the power of attorney holder

cannot depose in place and instead of principal. The ratio

of the aforesaid case is fully applicable in the instant case.

15. In view of the aforesaid, it is clear that the plaintiff has
failed to prove his case. No case is made out to make
interference in the judgment and decree passed by the
trial Court. The appeal is liable to be dismissed, same is
hereby dismissed. Plaintiff/appellant to bear his own cost
as well as cost of respondents. Advocate’s fee as per
schedule or as per certificate (which is less).

16. Decree be drawn accordingly.

(G.S.Solanki)
Judge

PB