Delhi High Court High Court

M/S Pvr Ltd vs Kedar Nath Gupta on 2 December, 2008

Delhi High Court
M/S Pvr Ltd vs Kedar Nath Gupta on 2 December, 2008
Author: Pradeep Nandrajog
7
*        IN THE HIGH COURT OF DELHI AT NEW DELHI

+                      RFA No.606/2005

                       Date of decision: 02nd December, 2008
%

       M/S PVR LTD                                ..... Appellant
                       Through : Mr. Harish Malhotra, Sr. Adv.
                                 with Mr. Vipul Gupta, Adv.
                  versus

       KEDAR NATH GUPTA                     ..... Respondent
                    Through : Mr. Y.P. Sharma, Adv.

CORAM :-
THE HON'BLE MR.JUSTICE PRADEEP NANDRAJOG
THE HON'BLE MR. JUSTICE J.R. MIDHA

1.       Whether Reporters of Local papers may
         be allowed to see the Judgment?

2.       To be referred to the Reporter or not?

3.       Whether the judgment should be
         reported in the Digest?

Pradeep Nandrajog, J. (Oral)

1. Heard learned counsel for the parties.

2. The issue is short and hence we shall pen down a brief

judgment more so for the reasons we are concurring with the

view taken by the Learned Trial Judge except on question of

interest.

3. Mr. Kedar Nath Gupta, the plaintiff filed a suit for

recovery of Rs.3,07,200/- together with pendent lite and

future interest @ 24% per annum.

4. Undisputed position was that Mr. Kedar Nath Gupta had

supplied refined coconut oil to the appellant and in respect

RFANo.606/2005 Page 1 of 6
thereof had raised 14 bills between 29.07.2000 to 21.10.2000.

Receipt of the goods under the bills and raising of the bill was

not a matter in issue. The total value of the bills, i.e., price of

the goods supplied as reflected in the bills was Rs.1,84,350/-.

5. Alleging that the appellant had failed to make payment

under the bills and had appropriated the goods which were

supplied under the goods, recovery of Rs.1,84,350/- +

Rs.1,20,650/- being pre-suit interest calculated @ 24% per

annum and Rs.2,200/- as the notice charges were the amount

claimed, totaling Rs.3,07,200/-.

6. Defence of the appellant was that as per the agreement,

the refine coconut oil to be supplied was of the brand

“Kamani” and that the goods supplied were not of the said

brand. That batch number/lot number, maximum retail price,

manufacturing details was not mentioned on the container in

which the refined coconut oil was packed. It was stated that

the billing price was exclusive being Rs.930/- per tin whereas

market price was between Rs.575/- to Rs.640/- per tin during

the relevant time.

7. Bills being admitted. Receipt thereof be admitted.

Goods listed in the bills being received being admitted, only

issue which required adjudication was whether the bills were

correctly raised.

8. Noting that there was no written order wherefrom price

of the goods could be gathered, Learned Trial Judge has

RFANo.606/2005 Page 2 of 6
pronounced the judgment on the conduct of the parties.

9. Learned Trial Judge has noted that the goods were

supplied on various dates between 29.07.2000 till 21.10.2000

and bills raised and that for the first time an issue pertaining

to the price was raised when the appellant wrote a letter on

15.02.2001 and that too after the respondent had pestered

the appellant for release of payment. Learned Trial Judge has

held that the contemporaneous conducted evidenced

appropriation of the goods without demur requiring an

inference to be drawn that the appellant had no grievance qua

the price at which the bills were raised since the issue of the

price was raised after nearly 6 months of the receipt of the

first lot of goods.

10. The result is that the suit has been decreed.

11. Conceding that there is no written contract evidencing

the price which was agreed between the parties, only

submission urged by learned counsel for the appellant is that

the newspaper cutting being extracts from the Economic

Times listing price of refined coconut oil was good evidence to

determine the price thereof.

12. Suffice would it be to state that for the same product,

depending upon the quality and purity; and pertaining to oil,

whether the same is double refined or single refined, price

variation do occur.

13. We take guidance from Section 42 of the Sale of Goods

RFANo.606/2005 Page 3 of 6
Act, 1930 which stipulates that a buyer is deemed to have

accept the goods if within a reasonable time he does not

intimate the rejection of the goods.

14. Pertaining to refined coconut oil, a reasonable time for

rejecting the good on price being not acceptable or quality

being not acceptable or packaging being not acceptable

certainly is not 6 months. What is reasonable time to reject

goods is a question of fact to be inferred from the surrounding

circumstances and the nature of the goods.

15. For example, banana which is highly perishable, would

require rejection within 2 – 3 days and for apples which have a

long shelf life, reasonable rejection time may be little more.

16. In the instant case, it has to be noted that the coconut

oil, which was supplied to the appellant, was used by the

appellant for manufacturing pop-corn at two of its PVR outlets.

The goods were consumed in house, meaning thereby, that if

there was any deficiency in the quality of the goods or there

was an issue on the price the same required intimation within

a reasonable period; which to our estimation should not

ordinarily exceeds 7 to 10 days.

17. A bill pertaining to a price needs to be questioned

forthwith and on the issue of price a reasonable time to

question the same should ordinarily not exceeds a week. It is

not in dispute that till 15.02.2001 appellant never raised any

issue on the price of the goods.

RFANo.606/2005 Page 4 of 6

18. On the issue of interest, learned counsel for the

appellant argues that there is no evidence that under any

contract the rate of interest was agreed @ 24% per annum.

Learned counsel for the respondent states that interest was

demanded as per the market price.

19. We have gone through the plaint. There are no

averments in the plaint as to on what basis interest has been

demanded @ 24% per annum.

20. Interest is governed by the Interest Act, 1978 which

stipulates three conditions on which interest can be awarded.

The first is the contractual agreed rate; second, on proof of

market custom or practice; lastly on proof of notice

demanding interest being served, @ offered by scheduled

bank on fixed deposits.

21. We find no evidence of market rate of interest being led

by the respondent. Admittedly, there is no contractual agreed

rate. Thus, the respondent has to fall back on the third

alternative, namely, interest offered by scheduled bank after

notice of demand claiming interest was served. The notices of

demand claiming interest is dated 11.03.2003. The

respondent would thus be entitled to interest with effect from

said date. Noting that banks offered interest on fixed deposit

at rates between 6.5% to 10% after 11.03.2003, we hold that

a reasonable interest to be granted would be @ 9% per

annum.

RFANo.606/2005 Page 5 of 6

22. The appeal stands disposed of by modifying the

impugned judgment and decree dated 13th May, 2005. Suit

filed by the respondent is decreed in sum of Rs.1,84,350/-

with interest @ 9% per annum w.e.f. 11.03.2003 till

realization.

23. The respondent would be entitled to proportionate cost

in the suit. There is no order as to costs in the appeal.

24. We note that the respondent has withdrawn the sum of

Rs.3 lakhs deposited by the appellant. We further note that

as per the judgment and decree passed by us today the

appellant would be entitled to refund. We note that the

respondent undertook to refund the amount, if liable to be

refunded, with interest @ 9% per annum. We thus hold that

the appellant would be entitled to restitution for the

differential amount with interest @ 9% per annum.

PRADEEP NANDRAJOG, J

J.R. MIDHA, J
DECEMBER 02, 2008
mk

RFANo.606/2005 Page 6 of 6