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