High Court Kerala High Court

Kerala Agrl.Usty vs M/S Arafath on 1 January, 2009

Kerala High Court
Kerala Agrl.Usty vs M/S Arafath on 1 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 290 of 1999(B)



1. KERALA AGRL.USTY
                      ...  Petitioner

                        Vs

1. M/S ARAFATH
                       ...       Respondent

                For Petitioner  :SRI.N.D.PREMACHANDRAN, SC, AGRL.UNTY.

                For Respondent  :SRI.SHAJI P.CHALY

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :01/01/2009

 O R D E R
                        M.N. KRISHNAN, J.
                = = = = = = = = = = = = = = =
                      A.S. NO. 290 OF 1999
                = = = = = = = = = = = = = = =
          Dated this the 1st day of January, 2009.

                          J U D G M E N T

This is an appeal preferred against the judgment and

decree in O.S.1524/94 of the Subordinate Judge, Thrissur. It

was a suit filed for realisation of an amount due to the plaintiff

from the defendant, Kerala Agricultural University towards the

value of materials supplied under the terms of the contract.

The plaintiff had entered into an agreement, Ext.B1 with the

defendant as per which it had undertaken to supply materials

for a period of one year, i.e., from 1st May, 1993 to 30.4.1994.

It is the case of the plaintiff that it had supplied materials

covered by invoice Nos.7 and 9 dated 28.4.94 and the value of

the materials come to Rs.35,231/-. It had been unlawfully

withheld by the University and therefore the suit is instituted

for realisation of the same.

2. On the other hand the University would contend

that two indents were placed on 28.3.94 and 15.4.94 for

A.S. 290 OF 1999
-2-

supply of materials but the plaintiff failed to supply the same

which forced the University to purchase materials from outside

resulting in loss to the University and therefore as per the

terms of the agreement it is entitled to appropriate the same

and withhold the payment.

3. In the trial court Exts.A1 to A12 and B1 to B14

were marked. PW1 and DW1 were examined. The Court

below decreed the suit repelling the contentions of the

defendant in favour of the plaintiff. It is against that decision

the defendant has come up in appeal.

4. The point that arises for determination is whether

the plaintiff has committed any breach of terms of contract

and by doing so has caused damages to the defendant which

entitles the defendant to appropriate the amount.

Point:

5. As per Ext.B1 agreement the plaintiff has agreed to

supply materials from 1.5.93 to 30.4.94 to the University. As

per clause (5) of Ext.B1 if the contractor defaults in due supply

of all or any of the articles correctly and promptly as above,

the University is at liberty to procure the same from elsewhere

A.S. 290 OF 1999
-3-

without canceling the contract and in such process if it incurs

at a higher cost than the agreed rate that can be deducted by

the University from the Contractor’s bill or adjusted or

otherwise realised from his security deposit or recover from

him by other means. So there is an enabling provision in

Ext.B1 agreement which entitles the defendant to appropriate

if a breach of contract is committed by the plaintiff.

6. So the point that arises for determination in this

case is that whether the defendant has placed two indents on

28.3.94 and 15.4.94 and the plaintiff has failed to supply

materials on the basis of such indents. The case of the

plaintiffs is to the effect that it has not received such an indent

at all and therefore the question of supplying of materials or

the breach of terms of contract does not arise. In support of

the contentions the defendant had produced documents in the

form of Exts.B3 and B5 which are the letters alleged to be

addressed to the plaintiff for supply of materials. Ext.B3 is the

copy of the said indent dated 28.3.94 whereby the orders are

placed for supply of 10,000 kgs. of yellow maize and 5000

kgs. of wheat bran. Ext.B5 is the copy of indent dated 15.4.94

A.S. 290 OF 1999
-4-

whereby the defendant has placed orders for supply of 15 tons

of yellow maize and 6 tones of ground nut cake. Ext.B4 is a

reminder. Exts.B8 to B13 are produced by the defendant to

show that it had taken steps to purchase these materials from

outside agency. Ext.B14 is the despatch register maintained

by the University and the specific contention of the University

and its witness is to the effect that an order has been placed

and posted through certificate of posting and therefore it will

conclude that there had been a despatch of the indent as

contended by the University. I had meticulously perused

Ext.B14 register. Whenever a material is sent by certificate of

posting there is a typed paper attached to it to evidence the

same. But when it comes to the indent dated 28.3.94 there is

absolutely nothing to show that it had been sent by certificate

of posting. So the very consideration of Ext.B14 and its

contents would reveal that there is evidence to show that it

has not been sent by certificate of posting. It is an important

matter in a case of this nature to establish that the indent had

been properly delivered to the defendant and under ordinary

circumstances when an indent is placed and for a considerable

A.S. 290 OF 1999
-5-

length of time when there is no response from the person who

is bound to supply articles certainly the authorities of the

University would have contacted them for the reason that

there is large supply of materials by the plaintiff to the

University. Therefore it cannot be said that Ext.B14 is

sufficient to discharge the burden placed on the defendant to

prove that it had despatched the indent and that it had been

received by the plaintiff. It has to be remembered that it is

the requirement of the defendant that was sought to be made

by placing such indent and certainly there would be some

materials or action taken by them when they are not receiving

it. It is not available in this case. Further for the supply of

such materials we find that action is initiated by the University

after the expiry of the terms of agreement under Ext.B1 i.e.

only in the last week of May. All these show that all is not well

with the case of the defendant. When it is so unless there is

evidence which will clearly establish that the plaintiff in spite

of receiving an indent had failed to supply materials, one

cannot hold that the plaintiff has committed a breach. It is

also to be remembered, after all, the plaintiff has demanded

A.S. 290 OF 1999
-6-

payment of amount for the materials which is supplied and

utilized by the University. Therefore unless the breach of

terms of agreement is established beyond doubt one cannot

direct the plaintiff to forgo the value of the materials which it

had supplied. Therefore I cannot find fault with the Court

below for analyzing the materials in that aspect and the mere

suspicion that just because an entry is made in the register it

would have been received by the plaintiff cannot be accepted.

Further the Court below has only granted reasonable interest

as well in this case and there is no defect in the judgment of

the trial court which calls for interference at the hands of this

Court. Therefore the appeal lacks merit and it is dismissed.

But under the circumstances without any order as to costs.

M.N. KRISHNAN, JUDGE.

ul/-

A.S. 290 OF 1999
-7-

M.N. KRISHNAN, J.

= = = = = = = = = =
A.S. No. 290 OF 1999
= = = = = = = = = = =

J U D G M E N T

1st January, 2009.