Bombay High Court High Court

M/S. Dinshaw And Dinshaw And … vs Indoswe Engineers Pvt. Ltd. on 14 December, 1994

Bombay High Court
M/S. Dinshaw And Dinshaw And … vs Indoswe Engineers Pvt. Ltd. on 14 December, 1994
Equivalent citations: AIR 1995 Bom 180, 1995 (3) BomCR 548
Bench: R Vaidyanatha

JUDGMENT

1. This is an appeal against the jdugment and decrees dated 26th October, 1978 in Special Civil Suit No. 215 of 1972 on the file of Joint Civil Judge, Senior Division, Pune. I have heard, the learned Counsel appearing for both the parties.

2. The appellants-plaintiffs filed a suit in the trial Court for recovery of money in respect of a building contract. The plaintiffs’ case is that defendant company entrusted construction of a bangalow and a factory to the plaintiffs. It appears the construction had been done by a previous contractor and then work was entrusted to the plaintiffs. The plaintiffs submitted their estimates and also rates which were accepted by defendant with some modification. The work was entrusted to the plaintiffs sometime in February 1970. It is also plaintiffs’ case that part of the work done by previous contractor was not of good quality and the matter was examined by the Architect Mr. Nene. When the work was in progress, the defendant also entrusted some additional work to the plaintiffs. The understanding was that plaintiffs should go on giving running bills and defendant should go on making payments. Accordingly, plaintiffs started the work and was giving running bills and the defendant was making payments. In all plaintiffs have done work of the value of Rs. 1,53,446.20ps., for which bills have been issued. The defendant has made part payment to the extent of Rs. 1,25,000/ -. The defendant has not paid the balance of Rs. 28,446.20ps. in spite of repeated demands and exchange of letters. The work was almost complete by the end of February 1971. For the first time during March 1971, the defendant raised an objection regarding quality of the work and also about the measurements. The defendant had never raised any such objection till then. Defendant’s letter of objection was suitably replied by the plaintiffs. Apprehending that defendant may entrust the work to some other contractor, plaintiffs rushed to Court and filed a suit for injunction in Regular Civil Suit No. 292 of 1971. The said suit later came to be withdrawn. The defendant appears to have completed the remaining work departmen-tally and as a result the plaintiffs have lost profit to that extent. Hence on these allegations the plaintiffs have filed a suit for recovery of Rs. 32,000/- as detailed in para 16 of the plaint.

3. The defence is as follows:–

The suit building contract is admitted. It is stated that plaintiffs abandoned the contract, and therefore, committed a breach of the contract. It is admitted that plaintiffs had submitted estimates and rates and they were accepted by the defendant subject to some modification. It is not admitted that defendant entrusted additional work to the plaintiffs. According to the defendant, the agreement was that for the running bills the defendant should pay 90 per cent, five per cent to be paid after the work is found satisfactory and then remaining five per cent to be paid only after the expiry of fust rainy season or after six months whichever is longer. It is alleged that the work of the plaintiffs was not good. The quantities like measurements etc. are inflated. The material used was sub-stadard. The work done was not according to the agreed specifications and it was not completed within the agreed time. That the defendant is not due any amount to the plaintiffs as claimed in the plaint. Filing of Regular Civil Suit No. 292 of 1971 and subsequent withdrawal are admitted. That plaintiffs are not entitled to any of the amounts claimed in the plaint. That the suit is not maintainable. It is prayed that the suit be dismissed with costs.

4. The learned trial Judge framed the following issues:–

1. Do plaintiffs prove that plaintiff (1) is a firm registered according to the provisions of the Indian Partnership Act?

2. Do plaintiffs prove that an amount of Rs.l,53,446.20 paise was due to them from the defendants for the works of construction executed by them?

3. Do defendants prove that the bills of the plaintiffs were highly inflated?

4. Do plaintiffs prove that the defendants by their contract and conduct were estopped from raising the contention that the material used by them was substandard and the work executed by them was not up to the required standard?

5. Do defendants prove that the plaintiffs used substandard material and did not execute the construction work as per the terms of the contract?

6. Do plaintiffs prove that the defendants were not justified in making a grievance about the substandard work and material at a later stage as per the terms of the contract?

7. Is it proved that the plaintiffs committed a breach of the contract and abandoned the work?

8. Is plaintiff’s suit barred by Order 2, R. 2 of Civil Procedure Code?

9. Do plaintiffs prove that they arc entitled to recover from the defendants Rupees 28,446.20ps. by way of the price of the construction work executed by them?

10. Do the plaintiffs prove that they arc entitled to recover from the defendants past interest at Rs. 12 per cent per annum on the aforesaid amount Rs. 50 by way of notice charges and Rs. 75 by way of damages for loss of profit on the patch of plastering work done by the defendants?

11. What is due to the plaintiffs from the defendants?

12. What order?

5. On the contested issue, the finding of the trial Court is that the plaintiffs’ work was of substandard quality and the bills are inflated, and therefore, it was held that plaintiffs are not entitled to claim the suit amount except a sum of Rs. 966.93ps. Accordingly, the learned trial Judge passed a decree for a sum of Rs. 966.93ps. together with interest at 6 per cent per annum.

6. The learned Counsel for the appellants-plaintiffs has questioned the correctness and legality of the impugned judgment. It was argued that plaintiff No. 1 firm has done the work as per the contract and is entitled to the suit claim. It was argued that the findings of the trial Court to the contrary are erroneous and are not based on evidence. It was further submitted that plaintiffs had to do additional work as per instructions of defendant and its representatives, and therefore, plaintiffs are entitled to the value of that work though it is not covered in the estimate. Alternatively, it was argued that plaintiffs are entitled to claim this amount by relying on Section 70 of the Indian Contract Act. On the other hand, the learned Counsel for the respondent supported the findings of the trial Court. The learned Counsel for the respondent contended that bills of the plaintiffs were inflated, the material used by the plaintiff was of substandard quality and further the plaintiff is not entitled to claim any amount for any work doen beyond the estimate and that Sec. 70 of the Indian Contract Act is not applicable to the facts of the present case.

7. In the light of the arguments addressed before me, the two points that fall for
determination are :–

1. Whether the plaintiffs have proved that defendant is due money regarding several works as claimed in the plaint?

2. What order?

Point No. 1

8. I find that in this case unnecessary and lengthy cross-examination of the witnesses has been made in the trial Court. After going through the materials on record I find that point of dispute between the parties lies in a narrow compass. I find only statements 1 to 6 prepared, by the Defendants’ Engineers and marked as Exhibits 108 to 113. The total amount covered by these statements come to Rs. 27,959.23. In other words, the defence is that the defendants are not liable to make payments to the extent of Rs. 27,959.23 on the ground that the bills are inflated, the work is of substandard quality and some of the works were not entrusted to the plaintiffs. In the suit, the plaintiff has claimed Rs. 32,000/-. Therefore, the amount claimed by the plaintiff in the suit almost tallies with the amount objected by the defendant. All the bills of the plaintiff have been scrutinised by the defendant’s Engineer Shri S.D. Chandekar and he has prepared statements 1 to 6 objecting to certain items and on certain grounds. If these objections are upheld then the plaintiff is nol entitled to claim suit amounts. If these objections are not sustained, then the plaintiff is entitled to suit amount. Therefore, the whole controversy narrows down to this viz., whether the objections raised by the defendant in these statements Exhibits 108 to 113 are sustainable or not. We need not go to the so many other disputed things brought out in the cross-examination of the witnesses when they do not touch on the points covered by Exhibits 108 to 113.

9. The learned trial Judge has observed that adverse inference should be drawn against plaintiff for not examining the Architect Mr. Nene. There is no doubt that Mr. Nene was a very important witness from the point of view of both the parties. He was the Consultant Architect appointed out by the defendant for the suit contract. Therefore, the defendant should have examined Mr. Nene who knows about the quality and quantity of the work done by the plaintiff. Similarly, Mr. Nene was the Plaintiff’s Architect for some other works and plaintiff’s firm knows him since many years and plaintiff should have examined him to prove some of the disputed items. Some how, for reasons which are not clear, both the parties have failed in not examining Mr. Nene. In my view, the dispute can be resolved or decided on the available evidence on record.

10. Now, coming to the first statement Exhibit 108, Shri Chandekar has pointed out that there are certain mathematical calculations and therefore, the claim is excess by a sum of Rs. 330.88 P. This mistake has already been conceded by the plaintiff and also by the learned counsel for the appellant who argued the appeal. Hence a sum of Rs. 330-88 P. has pointed out in Exhibit 108 has to be deducted from the suit claim as excess claim.

11. Exhibit 109 is a statement No. 2 prepared by them regarding mistakes in measurements. Most of them are minor mistakes e.g. Sr.No. 1 shows that for providing and laying 6″ to 9″ soling, the measurement shown by the plaintiff are 264 sq. ft. but in actual measurement it comes to only 244.32 sq. ft. Similarly Sr. Nos. 2 and 3 point Out some mistake in the actual measurements. Sr. No. 4 refers to Gulley trap Chamber. According to the plaintiff, there were 3 gully trap chambers but according to Shri Chandekar, there were only 2 numbers of gulley trap chambers. He therefore, says that the amount is excess by Rs. 52/-. Then there is a conflicting evidence on this point P.Ws. 1 to 3 on one hand and Shri Chandekar on the other hand since this is a small amount and Shri Chandekar is a qualified Engineer and an independent witness, I have preferred to accept his evidence.

Similarly, as far as fixing boilers are concerned, the plaintiff has charged for five boilers but according to Shri Chandekar, there were only three boilers. All the witnesses have been questioned on this point, but since there were only 3 numbers at present, we have to accept Shri Chandekar’s statement. Further the amount of dispute on this point is only about Rs. 90/- and odd. The learned Counsel for the appeilant contended that plaintiff had made arrangement for 5 boilers and arrangement for two boilers might have been removed subsequently. I do not think that a big company like defendant would go to the extent of removing the fixtures of two boilers just to claim a rebate of Rs. 90/- and odd and hence, accepting the statement of Shri Chandekar, I hold that there were only three boilers. After considering all the entries in Exh. 109 and having regard to the evidence of the witnesses I find that the learned trial Judge was right in accepting statement of Shri Chandekar and Exh. 109. Accordingly, I hold that on the ground of excess or mistake in measurements in the plaintiff’s bill Rupees 4008.65 has been rightly deducted from the plaintiffs claim as per Exh. 109.

12. Now we go to other disputed items which are found in statement marked as Exhibit 110. It refers to two items of dispute, viz., using inferior G.I. Pipes but claim made for value of superior pipes and similarly using inferior Mosaic Tiles but claiming the value of superior Mosaic Tiles.

D.W. 2 Surcsh Digambar Chandekar (Exh. 106) is an independent Engineer, who has been requested by the defendant company to examine the suit construction and scrutinise the bills submitted by the plaintiff. In a sense, he is an independent witness because he is not in the service of the defendant Company. He has been examined for inspecting the suit building and to verify the correctness of the bills submitted by the plaintiff. He has told the Court that he verified G.I. pipes used in this case and found that they were of inferior quality viz. “B Class”. Estimate given and the bills submitted by the plaintiff was for G.I. pipes of “C – Class” which is a superior one and costlier in value. Similarly, he says that the floor tiles used for the factory were of inferior type and there were cracks in the tiles and hence on these two grounds he has deducted Rs. 3,953.53 p. from out of the plaintiff’s bill. He has been cross-examined with reference to these two items. In paragraph 16 of his cross-examination it is elicited that G.I. pipes are of size 20. Markings of the quality is on both the ends. The size of the marking is about 2-3″. He admits that if the pipes are cut into 3-4 pieces then the markings cannot be seen. He says that by seeing the colours of the pipes he came to the conclusion that the pipes used were of inferior quality. He also admits that he did not notice colours on the pipes. He further admits as follows :

“It is true that some pipes were hidden in the wall. I did not break open the wall to break them….. Because of the sink of the colour at 4-5 places I say that all the pipes were of ‘B’ quality.”

13. In paragraph 17 he has been question-‘ed about the tiles. He says that he does not know that those tiles were of heavy duty. He says that the plaintiff has charged for heavy duty tiles but he has not fixed the heavy duty tiles. After he was confronted with the estimates he admits that what was agreed was that light duty tiles should be used. Therefore, he admits that he had made a mistake but agreement was to fix heavy duty tiles. He also admits that he had examined the tiles 5-6 years later. He has further admitted that the plaintiff has given the bill for heavy duty tiles at Rs. 7/- per sq. fit. which is maximum. He also denies a suggestion that due to rough use flooring gets cracks in course of time. He also admits that since he saw some cracks at the time of inspection, he says that they were of poor quality. He did not get any tiles removed to check its quality.

14. As against this the partners of the plaintiff and their Engineers have asserted that correct pipes and correct tiles have been used at the construction in question.

15. Shri Menu Dinshaw (Exh. 62) who is pne of the partners in the plaintiff’s firm has admitted in his cross-examination at paragraph 44 that does he not remember today i.e. at the time when his deposition was being recorded, as to whether the tiles used at the factory premises were of inferior quality. He has no personal knowledge about the same and he will have to go through the record and give answer.

Then witness Shrihari Mahadeo Kashikar (Ehibit 73) who is the overseer in the plaintiffs Firm says that he does not remember the make of G.I. pipes. He does not remember as to what class of pipes viz., ‘A’ Class, ‘B’ Class or ‘C’ Class were used. But then he says that he was personally present when the pipes were fitted but that the pipes used were of ‘C’ Class.

In one breath this Kashikar states that he does not remember as to which class of pipes was used but in the other breath he says that pipes of ‘C’ Class was used.

The evidence of Shri Chandekar shows that at least part of the pipes which he admits to have been used were of ‘C’ Class. Admittedly he did not examine the entire pipe line which were imbedded to find out its quality. In the state of evidence, the learned trial Judge was not right in accepting the entire deduction made by Shri Chandekar in Exhibit 110.

In Exhibit 110 for ‘B’ Class pipes the amount shown is of the value of Rupees 2,089.65 p. In the remarks column it is stated that since ‘C’ Class pipes are not used, the entire amount is deducted. In my view, this deduction of entire amount cannot be accepted even if we hold that ‘C’ Class pipes used. The Court should have allowed the bill at least to the value of ‘B’ Class even if he plaintiff has claimed the value of ‘C’ Class pipes but has used ‘B’ Class pipes then at least, the plaintiff should have been given the value of ‘B’ Class pipes and the entire amount could not have been deducted by Shri Chandekar and it could not have been accepted by the learned trial Judge. Hence giving margin of exaggeration on either side since the part of the pipes were imbedded and were not visible, I hold that out of the pipes of value of Rupees 2,89.65p. Rs. 1,000/- may be deducted for using at least part of the inferior quality pipes. Hence plaintiff will have to get the balance of Rs. 1,89.65 p. on this count.

16. As far as tiles are concerned, entire amount of Rs. 1,863.88 p. claimed by the plaintiff has been deducted in full. Even if we accept the statement of Shri Chandekar that inferior tiles have been used, he should have allowed the bill to the value of inferior tiles used. Unfortunately, the learned trial Judge has not scrutinised the bills with this approach: As far as- deduction of tiles is concerned, I am not prepared to accept the statement of Shri Chandekar on this point. The reason is that he has not got the tiles removed and got them tested. He has given an impression that the tiles were of inferior quality only on one ground viz., that he noticed cracks on them. He has already made a mistake which I have pointed out above that the Plaintiff should have used heavy duty tiles but he has used light duty tiles. He has admitted that as per the estimate, the Plaintiff was liable to supply only light duty tiles. It is this wrong impression in his mind that heavy duty tiles should have been used and that there were cracks on the tiles, he jumped to the conclusion that the pipes used were of inferior quality. The witness saw the titles some time in 1976 or 1977 about 6 or 7 years after they were laid. He denied the suggestion that by rough use there could be cracks in course of time. It cannot be denied that by wrong or rough use materials can be damaged. Since there is a gap of 6-7 years in examining the tiles and giving opinion, admittedly the tiles were not got removed and got tested in a Laboratory or in a particular company, the assertion that the tiles were of inferior quality on the basis of cracks cannot be accepted. At any rate, that evidence is not sufficient to entirely discard the Plaintiff’s claim. It cannot also be disputed that the Plaintiff has already proved to have made some wrong calculations and inflated measurements as could be seen from Exh. 108 and 109, which I have already pointed out. Hence in these circumstances giving some margin to exaggeration, I hold that deduction of entire amount of Rs. 1,863.88 p. in Exhibit 110 cannot be accepted. I hold that the sum of Rs. 863.88 p. may be deducted and Plaintiff should be paid the balance of Rs. 1,000/- under the head of tiles.

17. Statement No. 4 Exhibit 111 pertains to items of work which according to Defendants were not entrusted to the Plaintiff and therefore, the Defendant is not liable to pay this amount. The evidence of the Partners of the Plaintiff and Shri Chandekar is that these items were not included in the original estimates. The Defendants uses to give suggestion during the progress of the work, to do certain work and on that basis the additional work is done. Now, we have to see whether this work has been actually done or not. Then, we must find out whether this work was done as per the instructions of the Defendant-Company as alleged by the Plaintiff. If it is found that the work is done at the instructions given by the Defendant or its representative then there is no difficulty at all but if it is found that the work has been done but there was no instruction by the Defendant or its representative to do the work, we will have to consider the alternate arguments addressed by the learned Counsel for the Appellant by invoking Section 70 of the Indian Contract Act.

18. As far as the first question viz., whether this work has been done or not, though there is denial in the written statement and some lengthy cross-examination is made to the Plaintiff’s witnesses, the two partners of the Plaintiff and Shri Chandekar have asserted that this work has been done.

Shri Chandekar says in paragraph 3 of his deposition that he has disallowed bills under this items in Statement No. 4 only on the ground that they were not included in the estimates. But in cross-examination, in paragraph 7 he makes an important admission which reads as follows:

“It is true that all the work i.e. mentioned in statement 4 has been carried out.”

Even D.W. 1 B. D. Malani, who is the Chairman of the Defendant-Company, has admitted in paragraph 5 of his deposilion that Plaintiff has also carried out certain hems ,beyond the items quoted by them. He then adds that Plaintiff had not obtained their prior permission to carry out these items. In paragraph 18 he says that Plaintiffs have charged me for the 6″ tube well but the Plaintiff was not entrusted the job of sinking a tube well. Similarly, he says that he is not liable for air-conditioner not only on the ground that the work was not entrusted to the Plaintiffs but also on the ground that Plaintiff had not made any arrangement for fixing the air conditioner. In paragraph 23 of his deposition he says that the Plaintiffs have not done the wrok of drilling and sinking tube well. Tn paragraph 36 of his deposition, the witness admits that as a matter of fact, there is tube well. Then he says that he does not remember as to who bored it. He also says that this boring of the well might have been done when Plaintiff was carrying out the work or it might have been bored afterwords. He also admits that he had not engaged anybody else to bore that well. In view of these conflicting answers and the admissions of Shri Chandekar, there is no difficulty to hold that the entire work mentioned in Statement No. 4 had been carried out by the Plaintiff. I may also point out that as far as air-conditioners are concerneds it is admitted by D. W. 2 that there are two air-conditioners in bungalow. He does not know if his company had instructed the Plaintiffs to make arrangement for air-conditioners.

19. Now the question is whether the Plaintiff had been entrusted with this work by defendant. Admittedly, there is no written contract between the parties. The contract has to be spelt out from correspondence between the parties and from the estimates and rates quoted by the Plaintiff but in none of the estimates, there is a reference to this additional work. Hence as far as this additional work is concerned, there is no documentary evidence. We have to depend entirely upon the oral evidence deposed to by the parties. It is asserted by the P.Ws. 1 to 3 that the Defendants used to give some instructions for additional work when the work was in progress and accordingly were carried out. Now we have seen the admission of D.W. 2 that he used to visit the work site and has seen that the well work was under the progress. It is also in evidence that D.W. 1 used to visit the work site periodically. It is also in evidence that Defendants emplyoees Shri Mirchandani and Shri Wagh used to inspect the work and visit the site often. It is also in evidence that many a time joint measurements were taken by the Plaintiffs representatives on the one side and the Defendants representatives on the other viz., either Mirchandani or Wagh. Then, we find that admittedly Plaintiff was giving running bills where he has mentioned all the work done by him including these disputed items. Defendant has gone on making payments on account without objecting to any of these items on the ground that they were not entusted and that the Plaintiff had no business to do the work which was not entrusted to him, particularly when Defendants Director or officials used to visit the site often, when joint measurements were taken on some occasions, no objection is taken for this additional work, no objection is taken when running bills were presented. The first written objection by the Defendants is as per Exhibit 115, which is a letter dated 8th March 1971. Even in this letter, the objection is only regarding the quality of the work and delay in the execution of the work and there is no objection that any additional work has been done. Without there being any entrustment. That was the first opportunity for the defendants to raise this objection that this additional work was not authorised. Then in their letter dated 10th March, 1971, the Defendant company points out certain deficiencies in the work. Then as far as additional work is concerned, this is what is mentioned in the tetter:

“With regards to your statement, that the
work assignment has been increased from
time to time, we would like to be more
specific and point out as to where precisely
your have done civil engineering work
assignments, which were not originally
stipulated.”

Even in this letter, there is no denial of the fact that any additional work was given to the Plaintiff.

Having considered the oral eyidencd and the documentary evidence and broad porba-bilities I am inclined to accept the version of the Plaintiff that during the progress of the work, some additional works were entrusted to them. I have already given a finding on the admission given by Shri Chandekar that all this additional work shown in statement 4, Exhibit 111 have been carried out.

The learned trial Judge rejected the entire amount shown in Statement 4 only on a short ground that this work is not entrusted to the Plaintiff and therefore, the Plaintiff is not entitled to claim this amount. He has not taken into consideration the evidence of P.Ws. 1 to 3 and the admission of the Defendant broad probabilities rates and there being no objection at any stage about this carrying of additional work and he has not cared to find out whether the version of the Plaintiff that the additional work was entrusted to them is true or not. In fact, the trial court observed in paragraph 19 of its Judgment that though the Defendant has denied the entire work shown in the Statement No. 4, the Defendant has admitted that one work has been entrusted to the Plaintiff though it is not included in the estimate, and therefore, he has deducted Rs. 480/- in Statement No. 4.

20. In view of my finding that Defendant has entrusted the additional work and that Plaintiff has carried out the additional work, we need not go into the question of the alternative argument about the application of Section 70 of the Indian Contract Act. Even if we for a moment hold that this additional work was not entrusted to the Plaintiff as held by the trial Court, the question is whether the trial Court was right in rejecting the amount mentioned in Statement No. 4 on the sole ground that the work was not entrusted to the Plaintiff. Section 70 of the Indian Contract Act reads as follows:

“70. Where a person lawfully does anything for another person, or delivers anything to him, not intending to do so gratuitously, and such other person enjoys the benefit thereof, the latter is hound to make compensation to the former in respect of, or to restore, the thing so done or delivered.”

From a bare reading of the section it is clear that even if there is no contract for the performance of certain work and if the Plaintiff has done that work, without intending to do that work gratuitously, and the Defendant has enjoyed the benefits thereof, then the Defendant is bound to compensate the Plaintiff in respect of such work. The equitable principle underlying Section 70 of the Contract Act is that there should be no undue enrichment of one party at the cost of another. It is based on the principle of restitution which prevents unjust enrichment by one party. The learned Counsel for the Appellant invited my attention to some reported decisions on this point.

In , Mulachand v. State of M.P., it washeld that the contract in that case was not a valid one. However, the relief was granted by invoking Section 70 of the Indian Contract Act. It was pointed out that under Section 70 of the Contract Act the juristic basis of the principle under this section is not founded on any contract or tort but it is based on quasi-contract.

In , P. Dhunji Shaw v. Poona Municipality the Plaintiff was supplying goods to the Municipality for which there was no contract but it was held that under Section 70 of Contract Act when a person lawfully delivers to another and not intending to do so gratuitously is entitled to return of the goods or the payment of the value of the goods. Similarly in , Md. Ishaq v. Iqbal & Md. Ali & Company it was also a case of Plaintiff’s supplying some goods to the Defendants and there was no contract. The court spelt out an implied contract by conduct of the parties. That means there was supply of goods by the Plaintiff and its acceptance by the Defendants. Even in the present case, the Plaintiff has done some additional work and the Defendant has accepted and enjoyed the benefits of the same.

Similarly in Union of India v. J.K. Gas Plant the Supreme Court appelied the prinicple underlying Section 70 of the Contract Act and granted the relief that that there was no valid contract. It was held that though the Defendant has enjoyed the benefit of the work done by the Plaintiff, he is bound to pay the full value of the goods.

Since the law has been clearly declared by the Supreme Court, it is not necessary tq consider some other decisions of other High Courts relied upon by the learned Counsel for the Appellants.

21. Therefore, the settled position is that even if there is no contract between the parties, if the Plaintiff had done the work and not intending to do so gratuitously and the Defendant has enjoyed the benefits of the works, the Defendant is liable to pay the compensation to the Plaintiff over the value of the work done by him. In the present case, there is no defence either in the written statement or in the evidence that Plaintiff had done this work gratuitously. On the other hand, the conduct of the Plaintiff shows that he never intended to act gratuitously. On the other hand, he has been showing the additional work in the running bills for which the Defendant has gone on making payments without any objection. Even though the Managing Director of the Defendant Company and its officials used to visit the site frequently, they had never raised any objection over any piece of work on the ground that it was not entrusted. Joint measurements taken clearly show that Defendant had no objection to this additional work. Hence by applying the principle underlined under Section 70 of the Contract Act, the Plaintiff is certainly entitled to the value of the work. Unfortunately the trial Court Judge has not considered this aspect at all. He rejected the claim of the Plainttiff almost summarily with one sentence with the observation that the Plaintiff is not entitled to this amount since there was no contract. Hence, the finding of the trial Court Judge on this point is erroneous and liable to be set aside.

22. Now the question is whether the Plaintiff is entitled to the entire amount mentioned in Exihibit 111. The total amount mentioned herein is Rs. 12,320.72 p. There is one difficulty in allowing the full amount. The reason is that Plaintiff had not given rates or estimate for this work. Even if he had been given oral instructions to do additional work, he had to quote the rates first and the Defendant should accept the same e.g. Item No. 2 Exhibit 111 is sinking a tube well and the amount claimed is Rs. 3,155/-. That is accepting that Defendant orally told the Plaintiff to sink tube well, the question is as to what should be the value of this sinking well. The Plaintiff could have told that the Defen- dant that for sinking a tube well, the cost would be so much. There is no evidence on this point. Then other alternative is that the Plaintiff should prove the value of that work independently of the bill. Unfortunately, Shri Chandekar has not verified the correctness of these items in Exhibit 111 to find out whether the measurements are correct and the value is correct or inflated. He simply rejected these items in Exhibit 111 stating that it could not be allowed since there is no contract. Now we have seen in some bills that the Plaintiff has been in the habit of inflating the bills. I have already pointed out that. Further, rates are not submitted to the Defendant before taking up the work. Hence I feel out of Rupees 12,320.72P. we have to deduct certain amount for exaggeration and inflated claim. In the absence of clear evidence on this point, I allow only Rs. 10,000/- to the Plaintiff on the ground of this additional work mentioend in Exhibit 111.

23. Now we come to Statement No. 5 which is marked as Exhibit 112. In this statement Shri Chandekar has pointed out that the rates in the bills are not as per the estimates.

Shri Chandekar has pointed out in his deposition in paragraph 3 that the rates quoted by the Plaintiff in the bills are not according to the estimates. For instance, he points out that in the estimate Rs. 60/ – per sq. ft. is quoted for plastering of walls. But in actual bill Rs. 90/- is claimed. He works out that the actual amount works out to Rs. 5,862/- as against Rs. 8,993.70 p. claimed in the bill. In all he has deducted Rupees 8,353.68 p. from the bill on this ground.

The Plaintiffs have not placed any material to show that the amount claimed by it is according to the estimate. Even at the time of argument in this Court, the learned Counsel for the Appellant did not point out with reference to any documents to show that the rates claimed in the bills are according to the estimates.

24. If we peruse the statement No. 5 (Exihibit 11) we find that for providing R.C.C. Chajja, the rate as per quotation is Rs. 3.50 p. but what is claimed in the bill is Rs.4/-. Similarly, for plastering walls, the rates claimed in the bill are contrary to the rates given in the quotation. For providing and fixing Dandeli teak wood frame, the rate quoted is Rs. 10/- but what is claimed is Rs. 16/-. The total amount conies to Rs. 8,535.68 p. Hence in my view, this will have to be deducted in the Plaintiffs’ final bill.

25. Now we come to the last statement which is statement No. 6 and marked as Exhibit 113. It only shows that Defendant had supplied the material of the value of Rs. 1,005/- but Plaintiff has not given deduction to the same which is spoken to by Shri Chandekar. He bases on Exhibit 47, Plaintiffs letter to draw this conclusion.

Exhibition 47 is a letter written by the Plaintiff to the Defendant Company stating that certain materials were found at the spot. But the Plaintiff has examined the materials at the spot which were bricks, stones and sand. Then it is stated that the sand which is found at the spot is of very poor quality and cannot be used and it is not suitable for the work in question. Then he has called upon the Defendants to confirm the same so that the materials can be used.

The bricks are valued at Rs. 720/- stone metal at Rs. 150/- which conies to Rs. 870/-. As far as sand is valued at Rs. 135/- and the Plaintiff clearly stated in the said letter at Exhibit 47 that the sand is of poor quality and cannot be used and hence Plaintiff cannot be burdened with the said sum of Rs. 135/-, which is the value of the sand, but the Plaintiff has to account for the remaining material which is of the value of Rs. 870/ – (briks and stone metal). This amount will have to be deducted from the Plaintiff’s bill.

26. In view of the above discussion, the deduction will have to be made in the Plaintiffs final bill as objected in Statements Nos. I to 6, but as partly approved by this Court as follows:

 
 

Rs.    P.

1)
Sr. No. 1 (Exh. 108)
330.88

2)
Sr. No. 2 (Exh. 109)
4,008.65

3)
Sr. No. 3 (Exh. 110)
1,863.88

4)
Sr. No. 4 (Exh. 111)
2,320.72

5)
Sr. No. 5 (Exh. 112)
8,535.68

6)
Sr. No. 6 (Exh. 113)
870.00

 
 
17,929.81

Therefore, the total amount to be deducted in the Plaintiffs’ bill comes to Rs. 17,929.81

27. The amount claimed by the Plaintiffs is mentioned in paragraph 16 of the Plaint. The balance amont of the bill claimed is Rs. 29446.20.

The Plaintiff has claimed Rs. 33,000/- and odd with interest up to the date of suit. There is no contract between the parties for payment of interest. We have already seen that Plaintiffs bills are to some extent inflated and to some extent there are mistakes. There are incorrect measurements. The Plaintiff has committed a breach of contract of not completing the building and almost abandoned the work before its completion. Hence in the circumstances, the Plaintiffs cannot be granted interest prior to the date of suit.

Of course, the Plaintiff is entitled to Rs. 50/- towards notice charge, but Rs. 75/-claimed towards damages for loss of profit cannot be allowed since the Plaintiff did not complete the contract and it itself has stopped the work.

Hence the Plaintiff is entitled to Rupees 28,446.20 p. towards the Bill and Rs. 50/-towards the notice charges and the total comes to Rs. 28,496.20 p. out of which Rs. 17,929.81 p. will have to be deducted as mentioned above. Hence the amount due to the Plaintiff will be Rs. 10,566.39 p., rounded off to Rs. 10,500/-.

28. In the result, the Appeal is partly allowed. The Judgment and Decree of the trial Court are modified. The suit of the Plaintiff-Appellant being Special Civil Suit No. 215 of 1972 is decreed for a sum of Rs. 10,500/- together with interest at the rate of 6% p.a. from the date of suit till the date of payment. The Appellant is entitled to proportional Court costs only in the trial Court. However, there is no order as to costs in this Appeal, The Defendant is granted three months time for payment.

29. Appeal partly allowed.