Bombay High Court High Court

Khopoli Municipal Council } vs Smt Chanda R.Sable } on 16 October, 2009

Bombay High Court
Khopoli Municipal Council } vs Smt Chanda R.Sable } on 16 October, 2009
Bench: P. B. Majmudar, R. V. More
                                  - 1 -


            IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                  
                 CIVIL APPELLATE JURISDICTION
                    FIRST APPEAL NO.433 OF 1998




                                          
     1. Khopoli Municipal Council       }
        at and Post: Khopoli Taluka     }
        Taluka Khalapur,District Raigad }

     2. The Chief Officer, Khopoli        }




                                         
        Municipal Council,At and Post     }
        Khopoli,Taluka Khalapur           }
        District Raigad                   }             . Appellants

                                                 Orig.Defendants)




                               
                     vs
     Ram Malhari Sable (since deceased)    }
                    ig                     }
     1.   Smt Chanda R.Sable               }
     2.   Mina Ram Sable                    }
     3.   Santosh Ram Sable                }
                  
     4.   Sandhya Ram Sable             .. }
     5.   Sachin Ram Sable                   }
          All adults, residing at Khopoli, }
          Taluka Khalapur, District Raigad }
                                                 .. Respondents
                                                  (Orig.Plaintiff
      


                                                   nos.1 to 5 in
                                                   the suit)
   



                           ..
     Mr.Gautam Patel a/w Mr.Rushir Tolat i.b.L.C.Tolat & Co
     for Appellants

     Mr.S.G.Aney,Sr.Counsel with Mr.Vineet B,Naik with





     Mr.R.S.Alange for Respondent nos. 1 to 5.

                       CORAM:P.B.MAJMUDAR AND
                              R.V.MORE,JJ
                Reserved on: 6th October, 2009
                Pronounced on:16th October, 2009





     JUDGMENT ( Per R.V.More, J )

1. The appellant (Original Defendants) takes exception

to the judgment and decree dated 7th March, 1998 passed

by the Civil Judge, Senior Division, Panvel, at Panvel in

Special Civil Suit No.91 of 1992 wherein the appellants

were directed to pay Rs.53,32,411/- to the respondents by

::: Downloaded on – 09/06/2013 15:14:01 :::

– 2 –

way of damages with simple interest at 18 % p.a. From the

date of the suit.

The facts leading to the filing of the appeal are

as follows :

2. One Ram Sable, predecessor-title of the respondents

filed a suit against the appellants for a perpetual

injunction and directing them to obey the agreements and

resolutions passed from time to time for the construction

of a hospital building. In the alternative, a claim was

also made for recovery of an amount of Rs.35,65,411/-

towards damages. (hereinafter for the sake of convenience

Appellants and Respondents are referred to as defendants

and plaintiff respectively.) The case of the plaintiff

was that the defendants had called for tender for

construction of a hospital building. The plaintiff

filled in the tender and his tender being the lowest, the

work of construction of hospital by a written agreement

dated 19th August, 1980 was alloted to him. The period

of completion of the construction of the said hospital

was 18 months from the date of agreement. The defendants

agreed to supply the required quantity of cement bags for

the construction of hospital building. The work order in

pursuance of agreement was issued on 21st August, 1980.

The line out one was given on 12th September, 1980 and

actual work of construction started on 15th September,

::: Downloaded on – 09/06/2013 15:14:02 :::

– 3 –

1980. The plaintiff thereafter, collected the required

material for the construction of the building and also

obtained loan from the Bank of Maharashtra to the extent

of Rs.3,50,000/-. It is the specific case of the

plaintiff that the defendants stopped supply of cement

and therefore, the work was stopped. The rates of

building material was in the meantime enormously

increased. The plaintiff did not seek any escalation in

the rate of construction for a period of 18 months.

However,thereafter demanded higher rate for the

construction in view of the escalation of the price of

the building material and the defendants in pursuant to

the demand of plaintiff passed a resolution bearing No.64

on 22nd July, 1983 and agreed to the escalation in price.

The plaintiff continued the construction work from

August, 1983 but, on 31st March 1984 the Collector,

Raigad stopped the construction work of the building on

the basis of a complaint by one of the Councillors of the

defendants. The plaintiff again sought for increase in

the rate since the building material had become very

costly during that period. The defendants passed a

resolution bearing No.58 on 25th July 1986 and agreed to

increase 25 % above the DSR of 1986. This resolution was

again stayed by the Collector of Raigad and the plaintiff

was compelled to suspend the construction activities. An

appeal was filed against the order of the Collector to

the Director of Municipal Administration. However, the

::: Downloaded on – 09/06/2013 15:14:02 :::

– 4 –

same was dismissed and thereafter Revision application

was filed before the State of Maharashtra. The State of

Maharashtra allowed the appeal of the plaintiff and a

direction was given that the plaintiff should complete

the construction work as per the rates given in the

resolution No.58 dated 25th July, 1986.

3. The plaintiff thereafter in pursuance of the order

of the government executed a fresh agreement on 16th May

1988. This
igagreement was subsequently confirmed by

defendants by passing Resolution No.51 dated 9th June,

1988. The plaintiff contended that they are ready and

willing to complete the construction work as per the

agreement dated 16th May 1988. However, officers of the

defendants did not allow the plaintiff to commence the

work and they worked against their interest. The

defendants did not pay the plaintiff adequate money, did

not supply cement and did not record the measurement in

the measurement book. The plaintiff also averred that

had the defendants co-operated, he would have constructed

the hospital building in time and would have earned

goodwill. However, for the adamant attitude of the

officers of the defendants the work could not be

completed for a period of 9 years. It was also contended

that exorbitant interest was required to be paid for the

loan obtained by the plaintiff from the Bank of

Maharashtra. An amount of Rs.10,10,000/- was also

::: Downloaded on – 09/06/2013 15:14:02 :::

– 5 –

claimed from the defendants towards running bills. This

payment was also delayed by the defendants. The plaintiff

ultimately served a notice on 21st August, 1989 and

thereafter filed a suit requiring the defendants to obey

the agreements and resolutions passed by them from time

to time and an injunction restraining their officers,

servants and agents from causing obstruction in the

construction work. An amount of Rs.10,10,000/- was

claimed towards outstanding bills as on 30th September,

1988.

By way of damages, the plaintiff claimed an amount

of Rs.6,60,000/- for the rent he had to pay for centering

and machinery for a period of 11 months at Rs.60,000/-

per month, Rs.15,76,818/- towards interest amount which

the plaintiff was required to pay to the bank, an amount

of Rs.3,13,700/- towards payment of salary to gateman and

watchman and Rs.5,000/- for notice charges.

4. The plaintiff amended the plaint in pursuance of an

order on Exhibit 32 and added para No. 39. By this

amendment, he prayed for obedience of Resolution no.43

dated 9th May 1991. In pursuance of an order below

Exhibit 75, the plaint was again amended so as to enhance

the original claim of Rs.35,65,411/- to Rs.60,82,418/-.

The plaintiff revised the claim for damages under the

caption” interest” from Rs.15,76,811/- to Rs.17,18,811/-.

The plaintiff further claimed centering material bills at

Rs.60,000/- per month from the date of notice till the

::: Downloaded on – 09/06/2013 15:14:02 :::

– 6 –

institution of suit totalling Rs.3,60,000/-. Thus, the

claim for rent for centering and machinery and other

material is calculated at Rs.10,20,000/- as on the date

of suit. The plaintiff also added new claim of Rs.

19,50,000/-. This claim was made on the basis of

resolution No.43 dated 9th May 1991. It is contended by

the plaintiff that the defendants agreed to give

construction rate as per DSR for 1991-92. Balance work

of the hospital building was estimated at Rs.78,00,000/-

and had the work was completed, he would have earned 25 %

profit that is how claim of Rs.19,50,000/- was made. The

plaintiff also claimed 24 % interest on the decreetal

amount.

5. The defendants by filing the written statement

resisted the claim of the plaintiff. The facts in respect

of calling for tender, contract with the plaintiff and

issuance of the work order are not disputed by the

defendants. It was contended by the defendants that they

have supplied 3355 cement bags to the plaintiff during

the period from 14th November, 1980 to 3rd December,

1981. It was contended that considering the total supply

of cement bags to the plaintiff and the total work done

by the plaintiffs at site, it cannot be said that the

construction work was suspended due to non supply of

cement. The defendants denied that they have committed

any breach of the agreement for the supply of cement. It

::: Downloaded on – 09/06/2013 15:14:02 :::

– 7 –

was the case of the defendants that payment of advance

towards material, running account bills etc have been

paid to the plaintiff and inspite of this he did not

complete the construction of hospital within the agreed

period and completely stopped the construction since

November, 1981. The plaintiff was informed from time to

time by letters dated 15th June 1986, 19th February

1982, 31st February 1982 and 12th July, 1982 for the

lapses committed on his part. Notice dated 16th September

1982 was also issued to him. In the said notice, it was

contended that the defendants complied with its

obligation under the agreement and inspite of this, the

plaintiff failed to complete the work within the

prescribed period. It was specific case of the

defendants that plaintiff raised false contentions of

price escalation of building material and suspended the

work. It also contended that brother of the plaintiff,

Laxman Sable being a Municipal Councillor used his

position to gain undue advantage and attempted to seek

escallation in the amount of construction of the hospital

building. It was contended that the plaintiff did not

make sincere efforts for completion of the construction

work within a period of 18 months. Inspite of

resolution no.64 dated 22nd July 1983 granting him

increased rates, the plaintiff started construction at a

very slowly speed just to give a feeling that work was

started. The defendants supplied 1700 bags of cement

::: Downloaded on – 09/06/2013 15:14:02 :::

– 8 –

during the period from 10th March 1983 to 8th October,

1984. An amount of Rs.2,00,000/- and Rs.1,00,000/- was

paid on 30th December 1983 and 14th February 1983

respectively. Subsequently, resolution no. 58 dated 25th

July, 1986 was passed under which the plaintiff was to be

paid 25 % above DSR of 1986 and an amount of Rs.

2,00,000/- was to be given by way of advance. However,

both the resolutions were quashed and set aside by the

Collector and the respondents were directed to complete

the work as
igper the original tender rates. It was

contended that the government allowed the appeal of the

plaintiff whereunder directions were given to complete

the construction of hospital building as per resolution

no. 58 dated 25th July, 1986. However, payment of Rs.

2,00,000/- was turned down which was agreed to be given

as advance to the plaintiffs. In pursuance of this

decision, the defendants supplied 1000 bags of cement

between he period from 20th March 1988 to 29th April

1988. However, the plaintiff started demanding payment

of all the work completed by them as per new rates which

was contrary to the government order itself. The

defendants paid to the plaintiffs 4th running bill of Rs.

6,09,600/-. It is specific case of the defendants that

after receipt of this bill, the plaintiff again stopped

construction work and did not obey the terms and

conditions incorporated in the agreement dated 16th May

1988 executed in pursuance of government order. In such

::: Downloaded on – 09/06/2013 15:14:02 :::

– 9 –

a situation, the defendants passed a resolution dated

23rd December, 1988 and thereafter the plaintiff was

served with communication that he should start work

within 15 days otherwise the work will stand withdrawn.

Inspite of this notice, the plaintiff did not re-start

the work. In the meantime, all the files were

requisitioned by the Collector of Raigad. The defendants

were ordered not to make payment to the plaintiff. In the

above view of the facts, it was contended that the

plaintiff was never interested in starting the work as

per the latter agreement and filed a false suit. It is

the specific contention of the defendants that they had

recorded measurement of construction done by plaintiffs

in their measurement book. No further work was done by

the plaintiff beyond the work recorded in the measurement

book. The running bills have been paid for the

measurement that were recorded. The claim along with the

amended claim have been specifically denied by the

defendants. On the contrary, the defendants contended

that they have made extra payment of Rs.4,55,000/- to the

plaintiff. They also contended that they supplied in

total 6055 cement bags to the plaintiff. However,

plaintiff used 4020 cement bags and 2035 bags of cement

were received by the plaintiffs in excess. The price of

the same is at Rs.63,737/-. Thus, the defendants claimed

an amount of Rs.5,18,937/- from the plaintiffs for which

counter claim was made.

::: Downloaded on – 09/06/2013 15:14:02 :::

– 10 –

6. The plaintiff by filing written statement denied

the counter claim of the defendants. At the stage of

evidence, the plaintiff has restricted his claim to an

alternate prayer for damages.

7. The learned trial Judge in view of the above

pleadings framed as many as 13 issues. The plaintiff

examined his brother who is the power of attorney holder

as PW No.1. The plaintiff also examined one Jamalbhai

Sisotia as PW2. On behalf of the defendants one Sunil

Gawde, Civil Engineer was examined as DW 1. Both the

plaintiff and the defendants relied upon number of

documents to which reference will be made at an

appropriate place. The learned trial Judge on the basis

of the pleadings, documentary and oral evidence came to

the conclusion that the defendants have committed breach

of contract by stopping supply of cement by not making

payment in time and by not giving cooperation to the

plaintiff. The trial Court also held that the resolution

no. 43 dated 9th May 1991 is legal and valid. The trial

court also held that the defendants has not paid

outstanding bill amount of Rs.10,10,000/- to the

plaintiff. The trial court granted damages including the

above amount of Rs.10,10,000/- at Rs.53,37,411/- with 18

% interest p.a.from the date of the suit till realisation

of the decreetal amount.

::: Downloaded on – 09/06/2013 15:14:02 :::

– 11 –

8. Mr.Gautam Patel, learned counsel for the

defendants took us through the oral evidence of the

plaintiffs and the defendants. He also invited our

attention to various correspondence and notices

exchanged between the parties. He submitted that the

defendants have not committed any breach in supply of

cement bags to the plaintiff. The measurement of the work

done by the plaintiff was forthwith taken into the

measurement book. The plaintiffs was given from time to

time amounts towards advances and running bills. The

plaintiff has alleged breach in respect of the first

agreement dated 28th August, 1980. However, that

agreement was not produced on record. Earlier agreement

dated 19th August, 1980 is superseded by latter agreement

dated 16th May 1988. He submitted that if allegations of

the plaintiff is about breach of the first agreement,

then the said agreement ought to have been produced on

record. However, the plaintiff has not done so. He also

submitted that if the suit is on the basis of latter

agreement dated 16th May 1988 then a grievance cannot be

made about breach of the terms and conditions of the

first agreement. He submitted that finding of the trial

court cannot be sustained if the evidence on record is

appreciated in its proper perspective. He submitted that

the plaintiff’s brother Laxman Sable is an influential

person being a Councillor of the defendants-council since

::: Downloaded on – 09/06/2013 15:14:02 :::

– 12 –

1975. The suit was filed by the said Laxman Sable as a

power of attorney holder of the plaintiff. The said

Laxman Sable had taken undue advantage of his position

and got passed various resolutions from time to time. He

also submitted that the plaintiff could not prove that

the defendants had committed breach of the terms and

conditions of agreement. On the contrary it was the

plaintiff who was not interested in completion of the

construction of the hospital work and only interested in

getting increased rate in construction amount. Mr.Patel

also submitted that the plaintiff failed to prove that

Rs.10,10,000/- is due and recoverable from the defendant-

council. He submitted that the plaintiff also failed to

prove damages under the head of ‘loss of profit’, salary

of staff, rent of centering and machinery and interest

on loan. He lastly submitted that the plaintiff’s suit is

liable to be dismissed.

9. Mr.Aney, learned senior counsel appearing for the

plaintiff invited our attention towards the prayers made

in the suit and submitted that the suit was filed for

enforcement of the various resolutions passed by

defendants from time to time. He invited our attention to

the text of the resolutions of the defendants passed in

the years 1980, 1983, 1986, 1988 and 1991. He submitted

that there is enough evidence on record to show that the

the defendants itself committed breach of the terms of

::: Downloaded on – 09/06/2013 15:14:02 :::

– 13 –

contract and terminated the contract. Mr.Aney took us

through the impugned judgment and submitted that the

learned trial Judge has given cogent reasons in arriving

at a conclusion that an amount of Rs.10,10,000/- is due

and recoverable from the defendants to the plaintiff.

He also submitted that their grant of damages under other

heads are allowed on the basis of evidence on record and

the same cannot be faulted with in any way.

Mr.Aney lastly submitted that the appeal filed is

devoid of substance and the same deserves to be

dismissed.

10. While considering the rival contentions, it is

necessary to be seen as to who has committed breach of

contract. In this regard, voluminous evidence produced

by the parties is required to be considered along with

the oral evidence adduced by the parties and only

thereafter liability of either parties will have to be

fixed. There is no dispute that the plaintiff’s tender

was accepted and work of construction of hospital

building was allotted to him. Accordingly, agreement was

executed on 19th August, 1980. Under this agreement, the

defendants undertook to supply cement bags to the

plaintiff. The construction was to be completed within a

period of 18 months from the date of execution of the

agreement.

::: Downloaded on – 09/06/2013 15:14:02 :::

– 14 –

11. At this stage, the evidence of the parties is

required to be appreciated. Laxman Sable was examined as

PW 1 who is brother and power of attorney holder of the

plaintiff. He deposed in his deposition that from 1978

to 1984 he was the Municipal Councillor of the defendant

council. Thereafter, he deposed about the tender and

agreement executed between the defendants and the

plaintiff for construction of the hospital. He further

deposed that
ig cement bags were to be supplied by the

defendants in accordance with the progress of

construction and it was decided that construction

material was to be procured by the plaintiff against

which the defendants were to pay advances and these

advances were to be adjusted in their running bills. He

also deposed that a loan of Rs.3,50,000/- was obtained by

plaintiff from the Bank of Maharashtra, Khopoli Branch,

in the name of the Company and repayment was to be made

within interest at the rate of 18 % p.a. He deposed that

the first running bill was issued within 2/3 months from

commencing of the construction and progress of

construction was depending on the supply of cement bags

from the defendants. He testified that supply of cement

bags should have been atleast 1000 bags per month as the

plaintiff had capacity to utilise 1000 bags of cement.

Cement in those days was available on permit and till

September 1981 the defendants supplied 3355 bags of

::: Downloaded on – 09/06/2013 15:14:02 :::

– 15 –

cement. He testified that supply of cement was not

regular after September, 1981 and construction was

stopped for want of cement. He also testified that after

September 1981 to July 1983 rates of building material

were increased by 100% and therefore the defendants

accepted his proposal for increase in rates of

construction and passed resolution bearing no.64 of 1983.

This resolution was stayed by the Collector, Raigad at

the instance of one Councillor. He preferred a revision

with the Commissioner, Raigad. However, the same was

rejected and stay was confirmed. He also deposed that

against order of the Commissioner, he filed an

application to the government and the government allowed

his application and as per this decision it was decided

to enter into a fresh agreement which was executed on

16th May 1988 and thereafter resolution no.51 of 1988 was

passed on 29th June, 2988. He deposed that he was ready

and willing to perform his part of contract as per the

new agreement but, the defendants were not ready. They

did not abide by the terms and conditions of the

agreement. They did not supply cement bags and did not

make any payment against it. In para 17 he deposed that

he has submitted the running bill of Rs.10,10,000/- to

the defendants. However, payment under this bill was not

paid to him and therefore on 21st August, 1989 notice was

issued to the defendants. In para 8 he deposed that

after filing of the suit there was a meeting between the

::: Downloaded on – 09/06/2013 15:14:02 :::

– 16 –

office bearers of the defendants and himself on 31st

December, 1990 and it was decided to make payment of the

running bills of Rs.10,10,000/- and they further agreed

payment of Rs.26,00,000/- towards damages subject to

outcome of the suit. The defendants thereafter passed a

resolution No.43 dated 9th May 1991. The defendants also

wrote a letter on 5th December 1991 to the Collector,

Raigad seeking permission to make payment of Rs.

10,10,000/-. However, the Collector, Raigad did not give

permission and no payment is made till today. In para 8

he has deposed that during the pendency of the suit he

became President of Khopoli Municipal Council and he

advised the plaintiff to give up their claim regarding

the construction of the hospital and suit claim is

restricted for recovery of the amount of running bills

and dsamages.

12. In cross examination, he admitted that he was the

Councillor during the period from 1978 to 1984 and from

1996 onwards. He further admitted that whenever he was

not Councillor somebody from his family used to be

Councillor of the defendant-Council. However, he denied

that he has influenced other Municipal Councillors. He

also admitted that he was unable to give the account of

the centering. In para 11 he admitted that whatever

bills he has produced on record are as per the

measurement maintained by the defendants. He further

::: Downloaded on – 09/06/2013 15:14:02 :::

– 17 –

admitted that the completed construction was measured and

plaintiff has submitted the running bills accordingly.

He also admitted that there is no construction which is

not measured by the defendants and about which no bill is

prepared by him. In para 13 he has specifically admitted

that the plaintiff had utilised 2355 cement bags upto

February 1982. He also admitted that plaintiffs received

3355 cement bags from the defendants up to February 1988.

He admitted that measurement books were signed by his

brother.

He admitted the measurement recorded in the

books. He admitted having received 3 running bills. In

para 14 he has deposed that he has not produced any

document in respect of account of centering materials.

He also admitted in this para that he has not produced

any more document whatsoever in respect of the claim of

Rs.10,10,000/-. He was confronted with the advocate’s

letter dated 6th November, 1988 under which the

plaintiffs agreed for deduction of an amount of advance

from running bills. In para 15 he admitted that there is

no documentary evidence in respect of the claim towards

payment of salaries of watchman and gatekeeper. In this

para he also deposed that he has not produced any

document for refund of interest of loan amount to the

bank or interest.

13. The plaintiff also examined one Jamal Sisotia as PW

2. This witness is doing business of contractor in the

::: Downloaded on – 09/06/2013 15:14:02 :::

– 18 –

name of Universal Contractor. He deposed about the

material required for slab work and cost of material. He

has also given rate of rent of that material. In cross

examination he has admitted that Laxman Sable is having

his own centering materials

14. The defendants examined Sunil Gawde Civil Engineer

as DW1. He deposed about the tender and agreement

executed between the defendants and the plaintiff on 19th

August, 1980. He deposed that up to 30th December 1981

the defendants supplied 3355 cement bags to the

plaintiffs and there was no dispute between the parties

about supply of cement. He further testified that the

plaintiffs did not complete the construction of hospital

in proportionate of supply of cement. The Chief Officer

accordingly sent notices to the plaintiff from time to

time which are exhibited at Exhibit 152 to 154. He

specifically deposed that the plaintiff did not complete

the work within the prescribed time but on the contrary

demanded higher rent and thereafter removed the centering

material from site and work was stopped. Notice was given

accordingly on 16th September, 1982 to the plaintiff. He

deposed that the plaintiff used to make request and

accordingly he was given cement bags. He deposed that

about the resolution of 1984 and 1986 regarding

escalation of price. However, these resolutions were

stayed by the Collector. In para 4 he referred to the

::: Downloaded on – 09/06/2013 15:14:02 :::

– 19 –

letter dated 6th April, 1988 at Exhibit 163 in which the

plaintiff agreed for the deduction of advance from the

running bills. He has deposed that the defendants

supplied total 6000 cement bags. However, the plaintiff

utilised only 4000 cement bags. After the fresh contract

of 1988, the plaintiff started work for sometime and

again started demanding increase in rates. Thereafter,

the defendants passed a resolution dated 23rd December

1988 calling upon the plaintiff to start work within 15

days.

The plaintiff was informed accordingly by letter

dated 4th January 1989. However, the plaintiff did not

start work of construction. He specifically denied that

demand of Rs.10,10,000/- was for the work done. He

further deposed that there is no construction on site for

which no payment is made to the plaintiff as per the

measurements and defendants are not liable towards the

loss for any unexecuted work. He also deposed that the

defendants never restrained the plaintiff from carrying

out further construction.

15. In cross examination in para 14 he deposed that

in the year 1980 Laxman Sable was Councillor from his

family and thereafter in the next term in 1984 wife of

Laxman Sable was the councillor. For the term 1990, son

of Laxman Sable was the Councillor from his family and in

the year 1992 Tukaram Son of Laxman Sable and wife of

Laxman Sable were the Councillors. In para 20 he

::: Downloaded on – 09/06/2013 15:14:02 :::

– 20 –

admitted that the plaintiff submitted bills for centering

at Exhibit 121 dated 6th February 1989 and bills at

Exhibit 126 and 127 claiming interest on bank loan and by

Exhibit 128 claimed bills for watchman. In para 21 he

denied that there was compromise between the defendants

and the plaintiff in the year 1990 as per Exhibit 139.

He expressed ignorance regarding the plaintiff’s

application dated 16th March 1991 for payment of Rs.

10,10,000/-.

16. The plaintiff claimed breach of the agreement on

the part of the defendants for want of supply of cement

bags being not proportionate etc etc. If the case of

the plaintiff is perused minutely then it is clear that

the plaintiffs was alleging breach of the terms and

conditions in supply of cement bag, prior to the

executing the latter agreement dated 16th May 1988. It is

not disputed that the second agreement was executed in

pursuance of the government order and thereby agreeing

to the rate of construction as per resolution nos. 58

dated 25th July, 1986. Under this agreement the

plaintiffs were obliged to complete the construction

within a period of 15 months. It is clear from this

agreement that the rate as per resolution no.58 dated

25th July, 1986 was to be given to the plaintiff for

further construction and further period of 15 months was

also given to him to complete the construction. In view

::: Downloaded on – 09/06/2013 15:14:02 :::

– 21 –

of these developments the plaintiffs could not have

complained about the alleged breach of agreement on the

part of the defendants namely non supply of cement bags

etc etc which is prior to the execution of latter

agreement of 1988. However, since it is the specific

case of the plaintiffs made out in the plaint and in his

deposition let us scrutinise the evidence in this regard.

17. In the light of the evidence adduced by the

respective parties, we have to consider which of the

party has committed breach of the agreement. It is the

case of the plaintiff that the defendants have committed

breach of the terms and conditions of the agreement by

not supplying cement bags, by not recording the

measurement in the measurement book because of non-

cooperative attitude of the defendants and non payment of

running bills. Case of the defendants on the contrary

was that supply of cement bags were made as per the

requirements of the plaintiff. The measurement of

construction was taken in the measurement book and

payment of advance of running bills were made to the

plaintiff. The plaintiff was obliged to complete the

construction of hospital building within a period of 18

months from the date of execution of the agreement dated

19th August, 1980. In para 13 constituted attorney of the

plaintiff deposed as follows :

::: Downloaded on – 09/06/2013 15:14:02 :::

– 22 –

We have utilised 2355 cement bags up to
February 1982. Again I say that up to 3rd
December 1981. It is true that we received

3355 cement bags from the appellant up to “February
1982.”.

It is true that we received 3355 cement bags
from the council up to February, 1982. ”

Above admission on the part of the C.A.of the

plaintiffs do show that the Municipal council supplied

3355 cement bags to the plaintiff till February 1982.

However, only 2355 bags were utilised up to February 1982

or 3rd December 1981. This admission totally demolish

the case of the plaintiff that construction of hospital

work was stopped due to non supply of cement bags. It is

clear from the above admission that though adequate

quantity of cement bags were supplied to the plaintiff,

he could not utilise the total bags supplied by the

municipal council.

18. In para 11 of the cross examination, C.A. of the

plaintiff Laxman Sable deposed as follows :

“What ever running bills we have produced on
record are as per the measurement maintained by
the defendants. It is true that whatever
construction was completed that has been
measured and we have submitted the running
bills accordingly. There is no construction
which is not measured for and about which no
bill is prepared by me. ”

This admission of the C.A. Of the plaintiff

::: Downloaded on – 09/06/2013 15:14:02 :::

– 23 –

also falsify the plaintiff’s that they defendants did

not measure the constructed work and running bills are

not paid accordingly.”

19. In this regard, the defendants relied upon the

documentary evidence at Exhibit 150 to 154. Exhibit 150

is letter dated 25th June 1981 addressed to the plaintiff

by the defendants. It is stated in this letter that they

have supplied the required cement and directed the

plaintiff to start construction. Exhibit 151 is letter

dated 18th August 1982 addressed to the plaintiff by the

defendants. This letter indicate that since 30th

September 1981 work is being stopped on site and the

defendants agreed to consider the extention of time for

construction of the building. Exhibit 152 is the letter

dated 19th February 1982. in this letter complaint is

made by the defendants that though in the month of 1981

advance is paid to the plaintiff by running bills the

plaintiff did half of the slab work and then it was

stopped. It is further pointed out that they have

supplied cement for first slab and thereafter

construction is being stopped. The defendants also

pointed out that work of the plaintiff was not

satisfactory. At exhibit 153 is letter dated 12th July

1982 by the defendants to the plaintiff. By this letter

it was pointed out to the plaintiffs that he has removed

the centering material from the site which is not proper

::: Downloaded on – 09/06/2013 15:14:02 :::

– 24 –

behaviour. Exhibit 154 is letter addressed to the

defendants by the plaintiff which show that due to rains

there was damage and therefore the plaintiff removed the

centering material from site.

20. If the correspondence produced by the defendants at

Exhibit 150 and 154 is considered in its proper

perspective then it is clear to our mind that there is no

substance in the contention of the plaintiff that the

construction work was stopped for want of cement bags.

The above documentary evidence coupled with the admitted

fact that the plaintiff received 3355 cement bags till

February 1982 do show that the plaintiff failed to

complete construction work in proportionate with supply

of cement bags by the defendants.

21. It is true that in resolution passed in the year

1983 and 1984 it is stated the the work of hospital

building could not be completed for want of supply of

cement and accordingly, escalation in rates were granted

to the plaintiff in construction. However, it is the

case of the defendants that family of the plaintiff is

influential and since 1974 members of the said family

were continuously municipal councillors of the

defendants. At one time there were 3 councillors from

the family of the plaintiff and brother Laxman Sable

C.A.of the plainitiff and who was occupying position of

::: Downloaded on – 09/06/2013 15:14:02 :::

– 25 –

President of the council. It is the specific case of the

defendants that the plaintiff’s family used to their

influence to get undue advantage. From the evidence

produced on record it is clear that entire

correspondence in respect of the subject matter of the

suit was made by Laxman Sable brother of the plaintiff

with the defendant-council. Evidence was also given by

the said Laxman Sable on behalf of the said plaintiffs.

In these circumstances, the only inference can be drawn

is that though
ig tender was allotted and agreement was

executed in the name of the plaintiff Ram Sable. Yet,

construction was undertaken by Laxman Sable who was at

the relevant time was councillor of the defendants. In

our opinion, it is highly inappropriate on the part of a

sitting councillor, to obtain contract of the municipal

council in which he is a municipal councillor either in

his name or in the name of the family member. We are of

the clear opinion that brother of the plaintiff by

utilising his position as councillors, and subsequently

as President of the municipal council got passed

resolutions mentioned above. In that view of the matter,

in our view, weightage need not be given to the

resolution passed in the years 1983 and 1986 while

arriving at a conclusion as to who is at fault especially

when witness of the plaintiff admitted that though the

plaintiffs had received 3355 cement bags till December,

1982 only 2355 cement bags were utilised till February

::: Downloaded on – 09/06/2013 15:14:02 :::

– 26 –

1982. We find substance in the contention of the

defendants that the plaintiff was and in fact only

interested in getting escalation in the amount of

construction and not in completing the construction

within the stipulated time under the agreement in

question. Thus, it is the plaintiff who has committed

breach of the terms and conditions of the agreement by

not completing the construction work and the defendants

thus cannot be held liable for the same.

22. Once it is concluded that the defendants have not

committed any breaches of the agreement and it is the

plaintiff who has failed to complete the construction

work within the stipulated time then in our view, the

plaintiff is certainly not entitled for any damage under

any of the heads. However, since the evidence is adduced

by respective parties in this regard, we are dealing with

the same aspect hereinafter.

23. Firstly, we will deal with the plaintiff claim of

Rs.10,10,000/- towards running bills. This amount is

claimed by the plaintiff on the basis of a writing dated

31st December 1990 at Exhibit 139 and resolution nos. 43

dated 9th May 1991 at Exhibit 163 and letter of the

President of the defendant- Municipal council to the

Collector, Raigad dated 5th December, 1992 at Exhibit

149. Exhibit 139 is the minutes of meeting. These

::: Downloaded on – 09/06/2013 15:14:02 :::

– 27 –

minutes are signed by the President of the municipal

council and 8 others. C.A. of plaintiff Laxman Sable and

his wife are the signatories of these minutes. Wife of

Laxman Sable is shown as councillor of defendant-council.

Under these minutes the meeting was called for settling

of the dispute between the parties and it was stated that

the plaintiffs has filed a suit for damage of Rs.

36,00,000/- from the defendants. It is further stated

that out of Rs.36,00,000/- amount of Rs.10,00,000/- is

towards the running bills and amount of Rs.26,00,000/- is

towards damages. It is further stated that the amount of

damages will be subject to the final hearing of the suit

and the plaintiffs should start work of construction of

hospital and complete the same within a period of one

year and within 8 days from the commencement of

construction an amount of Rs.10,00,000/- is be given to

the plaintiffs. Clause 5 of the minutes of the meeting

is very specific under which final decision in this

regard is to be taken after approval of the council and

secretary of the Urban Development Department.

24. Exhibit 134 is the resolution no.43 passed on 9th

May 1991. By this resolution the council considered the

representation of the plaintiff dated 16th May 1991 and

it is resolved that action regarding payment be taken in

accordance with rules after obtaining report from the PWD

of the government. It is further resolved that decision

::: Downloaded on – 09/06/2013 15:14:02 :::

– 28 –

regarding payment to the plaintiff be taken in

consultation with the technical Engineer of the

government. It was further resolved that after obtaining

opinion of the technical expert of the government

decision regarding increase in the construction rate as

per 1991-92 DSR be taken.

25. By a letter dated 5th December, 1992 President of

the municipal council asked permission from the

Collector, Raigad to pay to the plaintiff an amount of

Rs.10,10,000/-. At this stage, it is worthwhile to make

a reference to Exhibit 163. Exhibit 163 is the letter

dated 6th November, 1988 by the plaintiff to the Chief

Engineer of the defendants. By this letter the

plaintiffs agreed that advance given to him may be

deducted from the running bills so as to enable him to

commence work. This writing was given by the plaintiffs

after the order passed by the government granting

escalation in rates in construction as per resolution no.

57 of 1986 and prior to execution of the agreement dated

6th May 1988. Exhibit 156 is the plaintiff’s letter

dated 25th May 1988 under which they have acknowledged

payment of Rs.6,21,496/- towards running bills. Of

course this payment is accepted under protest.

26. Exhibit 124 is the letter by the plaintiff to the

defendants’ C.E.O. Under which he claimed payment of Rs.

::: Downloaded on – 09/06/2013 15:14:02 :::

– 29 –

6,98,600.95 under bill dated 9th January 1989. In

pursuance of this bill, the plaintiffs were paid an

amount of Rs.6,21,496/- for which the plaintiff have

executed receipt on 25th June, 1986 which is at Exhibit

156.

27. It is the specific case of the plaintiff that bill

of Rs.10,10,000/- is due from the defendants as on 30th

September, 1988. Plaintiff’s claim for Rs.10,10,000/- is

falsified in view of the document at Exhibit 124 i.e

letter dated 31st January 1989 in which he claimed an

amount of Rs.6,98,600/- as per bill dated 9th January

1989. This claim of the plaintiff in letter dated 31st

January 1989 is made over and the same is evidenced by

document at Exhibit 156 which is receipt executed by the

plaintiff on 25th May 1988 acknowledging Rs.6,21,696/-

under protest. If the plaintiff as on 31st January 1989

claimed Rs.6,58,600/- and the defendants on 25th May 1988

paid to the plaintiff Rs.6,21,096/- then it is not

understood how the plaintiff could claim further amount

of Rs.10,10,000/- claiming the same to be outstanding as

on 30th September, 1988. Again at this stage, it is

relevant to mention that by document at Exhibit no.163

the plaintiff admitted the advance given to him by

deducting from four running bills.

29. In this context, it is the specific case of the

::: Downloaded on – 09/06/2013 15:14:02 :::

– 30 –

defendants that the plaintiff must establish that the

claim of the outstanding amount of Rs.10,10,000/- which

must be for the work done by him subsequent to execution

of agreement dated 16th May 1988. However, the plaintiff

have not given any particulars of this bill. The C.A.of

the plaintiff in para 14 of his cross examination has

specifically admitted that he has not produced any more

document in respect of Rs.10,10,000/-. He was also

confronted with letter dated 6th April 1988 at Exhibit

163. A

conjoint reading of the above documentary

evidence only conclusion that can be arrived at by the

plaintiff claim of Rs.10,10,000/- not towards the work

subsequent to the execution of the latter agreement

but,the same is being claimed for the work by way of

escalation in the rates of construction for the work done

earlier between the period from 1980 to 1984 by way of

difference in the rate granted in 1980 and the rates

granted under the orders of the government mentioned

above. In fact, it is clear from the government’s order

that the rate as per resolution no.57 of 1986 was to be

given for construction which is to be carried out

subsequent to the order and not to the earlier

construction which was completed prior to the date of the

order.

30. It is true that under Exhibit 139 it was agreed

that the amount of Rs.10,10,000/- was to be paid to the

::: Downloaded on – 09/06/2013 15:14:02 :::

– 31 –

plaintiff. However, this amount was to be given after

according necessary approval of the government and that

of the Secretary in the Urban Development Department.

It appears that this decision was influenced by the

plaintiff’s brother Laxman Sable and his wife who was

municipal councillor and who was present in the meeting.

On the basis of this document, there is no doubt in our

mind that the so called decision is taken under the

influence of plaintiff’s brother and his wife. This

minutes does not show the particulars of work completed

by the plaintiff. Exhibit 147 is the copy of resolution

no.43 passed on 9th May 1991. This resolution does not

take the plaintiff’s case any further regarding payment

of Rs.10,10,000/- in as much as in this resolution there

is no reference regarding outstanding bill of the

plaintiff to the extent of Rs.10,10,000.- and therefore,

no relevant can be placed.

31. Letter dated 5th December, 1992 also cannot be

relied upon by the plaintiff in this regard. The said

letter is written by the President of the defendants.

This letter is sent in pursuant of the the resolution

dated 9th May 1991 which is at Exhibit 147. As stated

above, resolution at Exhibit 147 is silent about the so

called due payment of Rs.10,10,000/- to the plaintiff.

Therefore, the plaintiffs cannot contend that in this

letter President of the defendants admitted the

::: Downloaded on – 09/06/2013 15:14:02 :::

– 32 –

plaintiff’s claim for the due payment of Rs.10,10,000/-.

32. In the light of above we are of the clear opinion

that the plaintiffs have failed to establish his claim of

Rs.10,10,000/- from the defendants.

33. The plaintiff claimed for damages of Rs.17,18,811/-

towards the interest amount which were required to pay to

the bank due to delaying tactics adopted by the

defendants,
ig Rs.10,20,000/-towards the rent of centering

materials as on the date of the suit,Rs.3,13,600/-,

towards payment of salary to the gateman and watchman,

Rs.65,000/-towards refund of security deposit and Rs.

19,50,000/- towards profit can be discussed hereinbelow:

34. Let us consider the plaintiff’s claim one by one:

The amount of Rs.17,18,811/- claimed towards

interest which the plaintiff was required to pay to the

bank due to the delay in completing the project. It is

case of the plaintiffs that he has taken a loan of Rs.

3,50,000/- from the bank. It is the specific case of the

plaintiff that he obtained loan from the Bank of

Maharashtra for doing the work in question. PW1 in para

12 specifically stated that there is no documentary

evidence in his custody in respect of payment of Rs.

17,17,000/- to the bank by the plaintiff. He has

::: Downloaded on – 09/06/2013 15:14:02 :::

– 33 –

contradicted the above statement by saying that the

plaintiff obtained loan in the name of M/s Sable and Co.

He has specifically admitted that he has not produced any

document on record for refund of loan amount or interest.

In this regard, he relied upon document at Exhibit 127.

However, he admitted that it is not mentioned in document

at Exhibit 127 that loan amount of Rs.3,50,000/- and

interest thereon is due against the plaintiff Ram Sable.





                                        
     It    is   not    disputed       that     amount      of     Rs.2,70,000/-          was

     initially
                       
                       given     to      the        plaintiff        by      defendants

immediately upon execution of the first agreement towards

advance. If that is so, it was not necessary for the

plaintiff firstly to raise loan from the bank on

undertaking execution of the construction work even if it

is assumed for the sake of argument that the respondents

obtained said loan from Bank of Maharashtra. However,

absolutely there is no material on record to come to the

conclusion that the plaintiff paid amount of Rs.

17,00,000/- towards interest to the bank which fact is

admitted by the C.A. Of the plaintiff. We have already

recorded a finding that the construction of hospital

building was delayed because of the greedy attitude of

the plaintiffs. In that view of the matter, we are of the

clear opinion that the plaintiff failed to prove his

claim for damages.

35. The plaintiff has claimed an amount of Rs.

::: Downloaded on – 09/06/2013 15:14:02 :::

– 34 –

3,13,600/- towards salaries of watchman and gatekeepers.

In para 50 of the cross examination of the respondent;s

C.A. he has specifically admitted that in respect of

payment of salaries of watchman and gatekeeper, there is

no documentary evidence. In this regard, the plaintiff

could not produce books of accounts to substantiate his

case. Be that as it may under Exhibit 154 the plaintiff

agreed that due to rainy reasons, to avoid damages he

removed the materials and machines. This was done in the

year 1982

itself. If that is so, then it is not

understood as to why the plaintiff was required to engage

watchman and gatekeepers. One can understand if

machinery of the plaintiff is lying at the site for

protection thereof. He is required to engage watchman.

However, this machinery and materials was already

removed. The plaintiff was not at all required to engage

watchman and gatekeepers to protect the same. In absence

of any material on record, the plaintiff cannot claim any

damage under this head.

36. The plaintiff has further claimed an amount of Rs.

10,20,000/- towards rent of materials and machineries.

In order to succeed in the plaint, the plaintiff are

expected to produce documents of accounts showing that he

paid amount for machineries. In para 14 C.A. Of the

plaintiff specifically deposed that he is not going to

produce any document in respect of account of centering

::: Downloaded on – 09/06/2013 15:14:02 :::

– 35 –

machines claimed in the suit. Again in para 11 of the

cross examination contradictory statements are made. At

one place it is stated that C.A. Of the plaintiff by name

Laxman Sable is owner of the material and at another

place it is stated that the plaintiff- Ram Sable was

owner of the centering machines. This material as per

document at Exhibit 154 was already removed by the

plaintiff. If that be so, then the question of damages

towards rent of machines does not arise for

consideration.

ig The plaintiff in our view, failed to

prove this damage under this head.

37. The plaintiff claimed Rs.19,50,000/- towards loss

of profit. It is clear that on the basis of 15,60,000/-

under this head it is clear that on the basis of

resolution no.147 dated 9th May 1991. The resolution

however, was subject to approval by the technical officer

of the government. There is no evidence on record that

this resolution was subsequently approved by the

government and therefore the plaintiff cannot rely upon

this resolution in order to claim loss of profit based on

DSR of 1990-92. Be that as it may, we have already held

that the plaintiff and not the defendants has committed

breach of the terms and conditions of the agreement The

plaintiff was only interested in hike in the rate of

construction and therefore he stopped the construction.

The plaintiff even tried to extract money from the

::: Downloaded on – 09/06/2013 15:14:02 :::

– 36 –

defendants utilising his influential position in the

defendant-council. In that view of the matter, we are of

the considered opinion that the plaintiff is not entitled

to claim damages under the head loss of profits.

38. Now, we will consider the counter claim of the

defendants. The defendants made counter claim for

recovery of Rs.5,18,937/-. Out of this amount, Rs.

5,50,000/- is towards recovery of advance and amount of

Rs.63,937/- is towards cost of the unutilised cement bags

by the plaintiff.

39. The evidence of the Engineer of the defendants

disclosed that there is no proof for payment of advance.

In our view, the defendant’s claim made in the counter

claim cannot be granted for want of particulars in the

evidence adduced by them on their behalf. The defendants

have paid running bills of the plaintiff as on 25th May

1988 which is evidenced by at document at Exhibit 56.

Regarding unutilised cement bags by the plaintiff there

are no satisfactory evidence. In that view of the

matter, we are not inclined to entertain the counter

claim of the defendants.

40. Taking over all view of the matter, we are of the

view that the plaintiff has failed to prove that the

defendants have committed breaches in the agreement,

::: Downloaded on – 09/06/2013 15:14:02 :::

– 37 –

further the plaintiff failed to prove his claim for

damages. At the same time, the defendants also failed to

prove its counter claim. We accordingly, quash and set

aside the impugned judgment of the lower court. Special

Civil Suit No.91 of 1992 on the file of the Civil Judge,

Sr.Division, Panvel is dismissed with costs. Counter

claim of defendants also stands dismissed.

41. This Court admitted the First Appeal on 17th July,

1998. and stay was granted to the effect and operation of

the impugned judgment and decree on the condition that

the defendants shall deposit the entire decreetal amount

of Rs.75,00,000/-. This amount was allowed to be

withdrawn by the plaintiff after furnishing bank

guarantee. The plaintiff pursuant to this order has

withdrawn the decreetal amount on furnishing bank

guarantee Since we have dismissed the suit the plaintiff

is directed to re-deposit the said amount in this court

within a period of eight weeks from today.

     R.V.More, J                                               P.B.Majmudar, J




                                                      ::: Downloaded on - 09/06/2013 15:14:02 :::
            - 38 -




                                            
                    
                   
          
       
      
      
   






                    ::: Downloaded on - 09/06/2013 15:14:02 :::