High Court Kerala High Court

Methanath Tea Estate vs Babu on 5 January, 2010

Kerala High Court
Methanath Tea Estate vs Babu on 5 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 206 of 2003()



1. METHANATH TEA ESTATE
                      ...  Petitioner

                        Vs

1. BABU
                       ...       Respondent

                For Petitioner  :SRI.RAJU K.MATHEWS

                For Respondent  :SRI.GEORGE CHERIAN (THIRUVALLA)

The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :05/01/2010

 O R D E R
                A.K.BASHEER & M.L.JOSEPH FRANCIS, JJ.
                    - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                                  A.S.No.206 OF 2003
                    - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                     Dated this the 5th day of January 2010

                                       JUDGMENT

Basheer, J.

Appellant is the defendant in a suit for recovery of money. The suit was

instituted by respondent No.1/plaintiff for realisation of a sum of

Rs.1,40,465/- with 18% interest from the date of suit till the date of

realisation.

2. The averments in the plaint may be briefly noticed:

3. The plaintiff who is a dealer in Tea making Machinary was

approached by the defendant agreeing to purchase a “4′ E.C.P. Chamber

Drier with Siracco No.8 furnace” in exchange of an old ‘Down Draft Drier’ and

2 Savage Cutters belonging to the latter. The cost of the E.C.P. Chamber

with furnace and spares was fixed at Rs.1,65,000/-. Value of defendant’s

Down Draft Drier was fixed at Rs.55,000/- and the two savage cutters were

valued at Rs.10,000/-. Defendants paid a sum of Rs.25,000/- as advance on

October 3, 1997. A further sum of Rs.25,000/- was again paid by the

defendants to the plaintiff on October 7, 1997. The understanding was that

the plaintiff would dismantle the 4′ E.C.P. drier with spares available at

Kottamalai Tea factory and load them at his expense for transportation to the

Tea Estate of the defendants who agreed to bear the transportation and

unloading charges. According to the plaintiff, the Drier with the spares, were

A.S.No.206 OF 2003
:: 2 ::

dismantled and loaded into a vehicle as agreed by him. The defendants

transported the same to their factory and unloaded them. Two savage cutters

were also delivered. But payment was not made. It was in the above

circumstances that the plaintiff claimed a total sum of Rs.1,40,465/- towards the

balance amount due from the defendants being the value of the drier, general

damages of Rs.5,000/-, interest, etc.

4. In the written statement filed by the defendants, it was primarily

contended that the plaintiff had committed breach of the contract in as much as

he had failed to get the drier erected at the premises of the Estate as agreed by

him. He had also failed to supply the spares, namely 5 numbers of tube lights,

40 numbers of Siracco tubes and 45 numbers of arches which he had agreed to

deliver along with the drier. The defendants further contended that they were

prepared to pay the balance sum of Rs.50,000/- and to deliver the old Drier as

agreed by them provided the plaintiffs erected the drier at their premises as

agreed by him.

5. The court below framed the following issues:

1) Whether there was any agreement to instal the plaint mentioned
drier in the factory of the first defendant by the plaintiff as stated by
the defendants.

2) Whether the plaintiff has performed his part of the contract?

3) Whether the plaintiff is entitled to get the amount claimed in the
plaint?

4) Whether the defendants are entitled to get any amount claimed
in the counter claim?

A.S.No.206 OF 2003
:: 3 ::

6. The plaintiff got himself examined as PW1. Exts.A1 to A20 were

marked on his side. DW1 and DW2 were examined on the side of the

defendants, though no documents were produced.

7. The court below, after a careful evaluation of the oral and documentary

evidence on record, found that the plaintiff had performed his part of the

contract as undertaken by him in as much as he had delivered the 4′ ECP drier

and spares to the defendants. The court below further held that the defendants

had failed to deliver the old drier as undertaken by them and failed to pay the

balance sum of Rs.50,000/- to the plaintiff. It was noticed by the court below

that the value of the old drier which defendants agreed to deliver to the

plaintiffs was fixed at Rs.55,000/- and the balance payable by the defendants

after adjusting the advance paid by them was Rs.50,000/-. Thus, the court

below found that the total sum of Rs.1,05,000/- was liable to be paid by the

defendants to the plaintiffs. Accordingly, the court below granted a decree for a

sum of Rs.1,05,000/- with interest at the rate of 6% p.a. from the date of suit till

the date of realisation with costs. The above decree and judgment are under

challenge in this appeal.

8. We have heard learned counsel for the appellant and the respondents

and perused the materials available on record.

9. It is not in dispute that the appellants/defendants had agreed to

purchase through the plaintiffs the 4′ E.C.P. Chamber Drier with Siracco No.8

furnace with spares which were available at Kottamali estate. The value of the

above machinery was fixed at Rs.1,65,000/-. The understanding was that the

A.S.No.206 OF 2003
:: 4 ::

above machinery will be dismantled and loaded in a vehicle at the expense of

the plaintiff. The defendants agreed to meet the transportation and unloading

charge.

10. However, it was contended by the defendants that the plaintiff was

bound to erect the ECP chamber and furnace at their factory premises at their

expense. The court below noticed that Ext.A1 did not contain such a clause or

stipulation. In Ext.A1, the value of the ECP chamber and furnace was indicated

as Rs.1,65,000/-. Similarly, the value of the old Down Draft Drier which was

available with the defendant and which was to be given in exchange of the

furnace was valued at Rs.55,000/-. The two Savage Cutters were also valued at

Rs.10,000/-. As rightly noticed by the court below Ext.A1 did not contain any

stipulation that mandated or obligated the plaintiff to erect the furnace at

defendant’s estate premises.

11. Ext.A2 is a receipt issued by the plaintiff on October 3, 1997 when he

received a sum of Rs.25,000/- as advance from the defendants towards the value

of the ECP chamber and furnace. Ext.A2 contains further undertaking by the

plaintiff to dismantle and load the Chamber at his cost in the vehicle. It is

further stipulated that transportation and unloading charges would be met by

the defendants. Thus, it is evident from Exts.A1 and A2 that the plaintiff never

agreed to meet the erection cost as alleged by the defendants.

12. It is true that in Ext.A8 the plaintiff had indicated that he would make

available services of a mechanic for erection of the ECP chamber. What had

been stated by plaintiff in Ext.A8 is only that he would send his mechanic to the

A.S.No.206 OF 2003
:: 5 ::

Estate of the defendant as soon as he completes his other assignments

elsewhere. Nothing more nothing less.

13. As mentioned earlier, in the the written statement itself the

defendants had conceded that they were prepared to pay the balance sum of

Rs.50,000/- towards the value of the ECP Chamber and also to deliver the old

Drier as agreed by them on condition that the plaintiff met the erection cost. But

the records and the evidence of the parties will clearly reveal that the plaintiff

had never agreed or undertaken to erect the ECP chamber and furnace at his

cost.

14. In that view of the matter, the court below, in our view, was justified

in directing the defendants to pay the balance towards the value of the ECP

Chamber and Furnace and also the value of the old Drier which the defendants

had undertaken to deliver to the plaintiff in exchange of the ECP Furnace. We

do not find any illegality in the view taken by the learned Judge. No

interference is warranted with the decree and judgment passed by the court

below. The appeal is devoid of merit.

Therefore, the appeal is dismissed. In the peculiar facts and

circumstances, there will be no order as to cost.

A.K.BASHEER, JUDGE

M.L.JOSEPH FRANCIS, JUDGE
jes

A.S.No.206 OF 2003
:: 6 ::

A.K.BASHEER & M.L.JOSEPH FRANCIS, JJ.

– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –

A.S.No.206 OF 2003

– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –

JUDGMENT

Dated 5th January 2010