Supreme Court of India

China Cotton Exporters vs Beharilal Ramcharan Cottonmills … on 17 February, 1961

Supreme Court of India
China Cotton Exporters vs Beharilal Ramcharan Cottonmills … on 17 February, 1961
Equivalent citations: 1961 AIR 1295, 1961 SCR (3) 845
Author: K D Gupta
Bench: Gupta, K.C. Das
           PETITIONER:
CHINA COTTON EXPORTERS

	Vs.

RESPONDENT:
BEHARILAL RAMCHARAN COTTONMILLS LTD.

DATE OF JUDGMENT:
17/02/1961

BENCH:
GUPTA, K.C. DAS
BENCH:
GUPTA, K.C. DAS
GAJENDRAGADKAR, P.B.

CITATION:
 1961 AIR 1295		  1961 SCR  (3) 845


ACT:
Breach of Contract-Contract for sale of goods-Supply subject
to import licence-Shipping date guaranteed-Failure to supply
Inadequacy  of	seller's contract with	overseas  suppliers-
Liability.



HEADNOTE:
The appellant had made a contract with its Italian suppliers
for 200,000 lbs. of cotton fibre for August, 1950,  shipment
and  another for 300,000 lbs. for  Novermber/December,	950,
shipment.   On July 22, 1950, the appellant entered  into  a
contract with the respondent for the sale Of 40,000 lbs.  of
fibre,	August shipment.  On August 9, 950, it entered	into
another contract with the respondent for sale of 50,000 lbs.
of  fibre,  "I	October/November 1950  shipment	 ".  In	 the
remarks	 column of the second contract it was  mentioned:  "
This contract is subject to import licence and therefore the
shipment  date is not guranteed ". In October, 1950,  50,000
lbs.  out of the first contract with the  Italian  suppliers
arrived;  Out Of this 40,000 was delivered to  the  respon-,
dent  against  his  first contract and	10,000	against	 the
second	The  balance  Of 40,000,  lbs.	against	 the  second
contract was not
846
supplied.   The	 respondent  filed a suit  for	damages	 for
breach of contract.  The appellant contended that it was not
liable as. the date of shipment was not guaranteed and as it
had  adequate  contracts  with its suppliers  to  cover	 the
contract with the respondent but was unable to fulfil it  as
the supplier failed to make the deliveries.
Held,  that the appellant was liable for breach of  contract
as the date of shipment was guaranteed and as the  appellant
had  no adequate contracts with its suppliers to  cover	 the
contract with the respondent.  In commercial contracts	time
is ordinarily of the essence of the contract.  The words  in
the  remarks column meant that the date of shipment was	 not
guaranteed  only to the extent that delay in  obtaining	 the
import	licence stood in the way of keeping to the  shipment
date.	As there was no delay in obtaining the	licence	 the
shipment  date October/November, 1950, was guaranteed.	 The
other  terms  of the contract also showed that the  date  of
shipment was guaranteed.  The appellant had to show that  on
the  date of the breach i.e. on December 15, 1950, it had  a
contract under which it could, provided the contract was not
broken,	 obtain	 the goods to honour its agreement  to	sell
October/November shipment of goods.  The first contract with
the suppliers was cancelled at the end of September and	 the
appellant was not entitled to receive any goods under it  on
the  relevant date.  Under the second contract it could	 not
be  said that the suppliers were bound to deliver the  goods
by  instalments	 or to supply at least	40,000	lbs.  before
December  15,  as the contract with the	 suppliers  was	 not
produced  before  the Court.  The appellant  had  failed  to
establish  that	 it had an adequate contract  to  cover	 the
contract  in suit.  It was not enough for the  appellant  to
show  that there was a chance of it fulfilling its  contract
with the respondent.
Bilasiram Thakurdas v. Gubbay (1915) I.L.R. 43 Cal. 305	 and
Phoenix	 Mills	Ltd. v. Madhavdas Rupchand  (1916)  24	Bow.
L.R. 142, referred to.



JUDGMENT:

CIVIL APPELLATE JURISDICTION : Civil Appeal No. 331 of 1956.
Appeal by special leave from the judgment and decree dated
March 11, 1955, of the Bombay High Court in Appeal No. 97 of
1954.

M. C. Setalvad, Attorney-General for India and G. C.
Mathur, for the appellants.

Purshottam Trikumdas, S. N. Andley, J. B. Dadachanji and
Rameshwar Nath, for the respondents.

1961. February; 17. The Judgment of the Court was
delivered by
847
DAS GUPTA J.-This appeal is from a judgment of the Court of
Appeal of the Bombay High Court confirming the decision of a
single judge of that Court in a suit for damages for breach
of a contract of sale. By a contract in writing dated
August 9,1950, entered into at Bombay, the appellants who
carry on business at Bombay as import and export merchants
agreed to sell to the respondent, a company carrying on
business also at Bombay as a Cotton Spinning and Weaving
Mill, and the respondent agreed to purchase 50,000 lbs. of
Italian Staple Fibre Cotton of the quality mentioned
therein, at Rs. 1,350/- per Candy Ex docks, Shipment
October/November 1950. Of this quantity 10,000 lbs. was
delivered to and accepted by the respondent company on
October 31, 1950. The balance amount of 40,000 lbs. not
having been delivered in terms of the contract the
respondent company brought the present suit for damages on
the allegation that the appellant firm had wrongfully failed
and neglected to deliver this balance amount of the contract
goods. The appellant admitted failure to deliver this
amount; but -pleaded that this was not wrongful failure to
deliver. The appellant averred in its written statement
that the non-supply of the goods arose by reason of the ”
intermediary parties (meaning thereby the suppliers) failing
to supply and deliver goods to the defendant and also of the
circumstances beyond their control”; and claimed that it was
exempted from any liability to the plaintiff company under
printed term 16 of the contract. The defendant ,further
pleaded that the shipment time mentioned in the contract was
not guaranteed, and the time of shipment was not of the
essence of the contract. The Trial Judge held that the
shipment time was guaranteed, except in so far as;delay in
shipment might be due to delay in obtaining import licence-
which however was in the present case obtained in good time-
; that time of. shipment was of the essence of the contract;
and finally that there was no case here of any ”
intermediary parties ” failing to supply or -deliver the
goods and as the defendant firm had not made any adequate
contract which would have
848
enabled it to obtain the supply of goods-if such contract
had not been broken-from which it could have delivered those
40,000 lbs. ;the further defence that the non-supply was due
to ” circumstances beyond their control ” also failed.
Accordingly the Trial Judge held that there had been
wrongful breach of the contract by the appellant firm and
the plaintiff company-the respondent-was entitled to
damages. The actual assessment of damages was referred to
the Commissioner.

On appeal by the defendant, the Appeal Court held agreeing
with the Trial Judge that as there was no delay in obtaining
the import licence, the obligation to deliver to the
plaintiff contract goods of October/ November shipment
continued. The learned judges also pointed out that ” the
failure to give delivery primarily arose because the
defendants never were ready and willing to carry out their
obligation to give delivery because they had made no
arrangement to get goods from Italy which they could have
delivered at the contract time.” Therefore, the Court of
Appeal held that it was not open to defendant to rely on any
of the clauses in the contract which condones delay on their
part or which excuses them from giving delivery. The appeal
was accordingly dismissed.

It is against this order of dismissal that the present
appeal has been preferred by the defendant firm after having
obtained special leave from this Court.

Three contentions were raised before us in support of the
appeal. The first contention is that the shipment date was
not guaranteed; the second contention, which really is
involved in the first,, is that the shipment time was not of
the essence of the contract. Lastly, it was urged that the
contracts which the defendant firm had made with its:
Italian suppliers, were adequate for their obtaining
supplies in good time to enable, them-if these contracts
were not broken to complete the requisite delivery to the
plaintiff company, in proper time.

The contract wag on a printed document, with the teems
regarding quantity,: quality, price, shipment, payment, and
the remarks column. filled in manuscript.

849

Against Shipment-we find ” October/November, 1950. ” In the
remarks column we find the following written: ” 1. Invoice
weight to be accepted ; 2. This contract is subject to
import licence and therefore the shipment date is not
guaranteed.”

We find thus that whatever may have been said earlier in the
printed portion of the contract the parties took care, after
specifying ” October/November, 1950 ” as the date of
shipment to make a definite condition in the remarks column,
on the important question whether the shipment date was
being guaranteed or not and if so, to what extent. The
words are: “This contract is subject to import licence, and
therefore the shipment date is not guaranteed.” Remembering,
as we must, that in commercial contracts, time is ordinarily
of the essence of the contract and giving the word ”
therefore ” its natural, grammatical meaning, we must hold
that what the parties intended was that to the extent that
delay in shipment stands in the way, of keeping to the ship-
ment date October/November, 1950, this shipment date was not
guaranteed; but with this exception shipment
October/November, 1950, was guaranteed. It has been
strenuously contended by the learned Attorney-General, that
the parties were mentioning only one of the many reasons
which might cause delay in shipment and the conjunction ”
therefore ” was used only to show the connection between one
of the many reasons-by way of illustration and a general
agreement that the shipment date was not guaranteed. We do
not consider this explanation of the use of ” therefore ”
acceptable. If the parties intended that quite &part from
delay in obtaining import licence, shipment date was not
guaranteed, the natural way of expressing such intention-an
intention contrary to the usual intention in commercial
contracts of treating time as the essence of the contract-
would be to say: ,,This contract is subject to import
licence and the shipment date is not guaranteed. ” There
might be other ways of expressing the same intention, but it
is only reasonable to expect that anybody following the
ordinary rules of grammar would not use ” therefore”

850

in such a context except to mean that only to the extent
that delay was due to delay in obtaining import licence
shipment time was not guaranteed.

As we have already mentioned, the remarks column was filled
in manuscript and consequently even if the terms in print by
themselves might have justified a conclusion that the
parties intended that the shipment date was not guaranteed,
the intention expressed in the manuscript should prevail.
We are not satisfied however that the terms in print would
justify any such conclusion. The learned Attorney-General
tried to persuade us that the printed term 2 was
inconsistent with shipment date being guaranteed at all.
The term 2 is in two parts. The first part provides that
subject to provisions of cls. 7 and 9, ,if the goods or any
portion of them are not shipped for any reason, or reasons
other than those specified in el. 9, within the shipment
time with the fifteen days latitude provided for in the said
clause 7, the sellers shall not be responsible but shall
give notice to the buyers of such non-shipment and the
buyers shall have option to cancel the portion so overdue
without claiming any allowance or compensation or grant such
extension of time for shipment from time to time as may be
required by the sellers ” at allowance as mentioned in the
second paragraph. The second paragraph of term 2 lays down
graduated rates of allowance for different periods of delay:
at 2 1/2 % for delay up to a month; at 2-1/2% for delay from
one month to two months; 3-1/2% for delay of two to three
months and 7-1/2% for delay of more than three months.
Different rates were mentioned as regards the woollen goods.
It may be mentioned here that cl. 7 of the contract provides
for a latitude of 16 days after the shipment while cl. 9
contains the special exemption clause where shipment is
delayed by force majeure, war or warlike operations,
strikes, lock-outs, etc. The learned Attorney-General
contends that provisions of term 2 show that the parties
agreed that the time will not be, of the essence of the
contract and shipment time will not.be guaranteed. It
appears to us that these provisions show just the contrary.
The provisions in the first
851
paragraph give the seller a right to give notice to the
buyer of non-shipment and give the buyer an option on such
notice either to cancel the portion not shipped or to grant
extension of time at allowances mentioned in the second
paragraph. Unless time was of the essence of the contract
and shipment time was Ramces guaranteed there would be no
need for making such provisions for an option for extension
of time, or for these allowances.

The provisions of cls. 7 and 9 do not affect the question.
We are therefore of opinion that the courts below were right
in thinking that the shipment time was guaranteed, and time
was of the essence of the contract.

This brings us to the question whether the defendant firm
had any adequate contract with their Italian suppliers which
if not broken would have put them in a position to supply
the good,-, in question. It is not disputed that if there
was any such adequate contract the defendant will not be
liable for damages. It is equally clear that if there was
no such contract, the defendant cannot escape liability.
The learned Attorney-General sought to argue that even if
the contract was such that there was a chance of the
defendant obtaining the supplies in good time that would be
sufficient to exonerate it. We think that this proposition
is not sound. Before the seller could be heard to say that
the non-supply was due to default on the part of his
suppliers or some other cause beyond his control the seller
is bound to show that be himself did all in his power to
ensure timely supply. He could do so by showing that he had
made a contract under which he was entitled to obtain the
supplies in good time. If under his contract with his own
suppliers he was not so entitled but there was merely a
chance of his getting the supplies in time to enable him to
honour his contract the non-supply would clearly be due to
his own default in not making a contract which would have so
entitled him and not to a default on the part of the
supplier or to a circumstance beyond his control.

852

Turning now to the facts of the case we find that the
defendant had made two contracts with its Italian suppliers-
one contract for 200,000 lbs. of cotton for August, 1950,
shipment which it is said was later extended to September,
1950; another contract Of August 4, 1950, for 300,000 lbs.
for November/ December, 1950. The defendant had also a
contract with the plaintiff company of July 22, 1950, for
sale of 40,000 lbs. August shipment-later converted to
November/December shipment. In October, 1950, 50,000 lbs.
out of the first contract with the Italian suppliers
arrived; out of this 40,000 was delivered to the plaintiff
company in satisfaction of the earlier contract and 10,000
was delivered in satisfaction of this second contract-the
contract now in suit. Under the contract for 300,000 lbs.
the buyer (the defendant) received 70,000 lbs. of goods. Of
this nothing was given to the plaintiff company and so
40,000 lbs. remained undelivered. The question is had the
defend. ant a contract under which it could, provided the
contract was not broken, obtain the goods in time to honour
its agreement to sell October/November shipment of goods.
The learned Attorney-General complains that the courts below
totally left out of consideration the sellers’ (the
appellants’) earlier contract with Italian suppliers and
says that that, at least, was an adequate contract. There
would be force in this argument if at the time the breach
took place, that is, the last date under which shipment
could be made under the con. tract in suit, the defendant
would have been entitled to obtain goods, under that earlier
contract. But that is not the position. In any case the
earlier contract was cancelled at the end of September; so
that at the. time of the breach the seller was not entitled
to receive any goods under that contract.

We come next to the seller’s November/December shipment
contract with its Italian suppliers. The courts below have
pointed out that under such a contract, the Italian
suppliers were entitled to delay shipment till the last day
of December. If that be the position the seller would not,
on the last day by which
853
the goods under its contract ought to have been supplied,
viz., December 15, 1950, after adding 15 days under clause
7, have any contract under which it would have been entitled
to receive goods in sufficient time. The learned Attorney-
General has however contended that under the contract which
the defend-‘ ant had with its Italian suppliers the Italian
suppliers would be bound to spread the supply over the
period, November/December and thus bound to ship 40,000 lbs.
at least well before the December, 15.

The great difficulty in the way of this argument is that the
defendants’ contract with its Italian suppliers has not been
produced and we do not know the terms of that contract. In
Bilasiram Thakurdas v. Gubbay (1) from which the learned
counsel sought assistance the terms of shipment in the
contract was ” shipments to be made by steamers during July-
December 1914 -shipment in any month by one or more steamers
This was clearly an instalment contract and on the
construction of that contract the court held that the buyer
had the right to demand delivery of goods by separate
shipments spread over the months from July to December. In
Phoenix Mills Ltd. v. Madhavdas Rupchand (2) the question
arose whether the plaintiff’s sellers had committed a breach
by not giving delivery where the terms of delivery were: ”
200 bales No. 20s and 20-1/2s Ring October-November 1913 and
50 bales No. 6-1/2s Mule yarn as manufactured “. It was
further mentioned in the contract that the buyers agreed to
take delivery of the bales from time to time as they are
ready. It was in view of these terms that Mr. Justice
Macleod held that ” the Court can only consider the parties
to have in-tended, when they signed that contract, that
delivery should be asked for and given during October-
November of two hundred bales, delivery being asked for of
reasonable quantities at a time during the period of
delivery.”

These decisions are in line with the English law in this
matter as stated by Benjamin on Sale, 8th Edition, at P. 724
thus :-

” Where the amount of instalments is not specified, the
prima facie rule would seem to be that the
(1) (1915) I.L.R. 43 Cal. 305.

(2) (1916) 24 Bom. L.R. 142.

854

deliveries should be rateably distributed over the contract
period.”

The learned author goes on to say that ” if it can be
gathered from the terms of the contract or the circumstances
that rateable deliveries were not intended, it then becomes
a question for the jury whether the tender of or demand for,
delivery is a reasonable one.”

Quite clearly however the question whether delivery should
be spread over the period arises only in case of instalment
contracts. There is nothing however before us to show that
the defendant’s contract with its Italian suppliers was an
instalment contract. Even though the proprietor of the
defendant’s Italian supplier was examined he said nothing
which would even tend to show that the contract between him
and the defendant was an instalment contract. In the
absence of the contract or any other circumstances
justifying a conclusion that it was instalment contract it
is not possible to accept the contention of the learned
Attorney-General that the defendant’s Italian suppliers
would be bound to spread the supply over the period
October/November, 1950.

There is thus no escape from the conclusion that the
defendant has failed to establish its case that it had an
adequate contract with its Italian suppliers, which if not
broken, would put it in possession of 40,000 lbs. of cotton
fibre before December 15, 1950. The defendant firm cannot
therefore escape the liability for the damages for breach of
the contract, by the failure to supply those goods.
The appeal is accordingly dismissed with costs.

Appeal dismissed.

855