High Court Kerala High Court

M/S.Steel Industrials Kerala Ltd vs M/S.Kanji Morarji Oil Mills on 3 September, 2010

Kerala High Court
M/S.Steel Industrials Kerala Ltd vs M/S.Kanji Morarji Oil Mills on 3 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 384 of 1996()



1. M/S.STEEL INDUSTRIALS KERALA LTD.
                      ...  Petitioner

                        Vs

1. M/S.KANJI MORARJI OIL MILLS
                       ...       Respondent

                For Petitioner  :SRI.U.K.RAMAKRISHNAN (SR.)

                For Respondent  :SRI.G.SREEKUMAR (CHELUR)

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :03/09/2010

 O R D E R

Thottathil B.Radhakrishnan

&

P.Bhavadasan, JJ.

= = = = = = = = = = = = = = = = = = = = = = = =

A.S.No.384 of 1996-A

= = = = = = = = = = = = = = = = = = = = = = = =

Dated this the 3rd day of September, 2010.

Judgment

Thottathil B.Radhakrishnan, J.

1.This appeal is by the defendant. Among other

activities, it is involved in breaking up old

ships and selling off the scrap.

2.On knowing about the availability of two tanks as

part of scrap, the plaintiff offered to purchase

them from the defendant. The tanks were provided

for inspection and sale in “as is where is

condition”. The plaintiff purchased those tanks

and transported the same for its purpose.

3.The plaintiff sued on the plea that it was

thereafter noted that cement and other materials

were embedded inside the tanks and therefore, the

AS384/96 -: 2 :-

tanks weighed beyond their real worth. On this

plea, the plaintiff sued for refund of

proportionate amounts out of the consideration

paid by the plaintiff to the defendant. They

also claimed certain amounts allegedly spent for

transit and also towards damages on account of

amounts spent, including for cleaning up the

tanks.

4.That the tanks were part of scrap is an admitted

situation. The appealing defendant, SILK, a

public sector company, was involved in breaking

up old ships and taking over and selling the

scrap. Materials were provided for sale on “as

is where is basis”. What is involved is sale of

goods. There is no material on record or even a

plea by the plaintiff that there was any offer

by SILK or representation to the defendant as

regards the quality of the goods. There is no

plea or evidence that the defendant represented

to the plaintiff that the tanks were of a

AS384/96 -: 3 :-

particular quality or that it is maintained in a

particular manner. Obviously, therefore, the

principle of caveat emptor applies. The

plaintiff had admittedly the opportunity to

inspect the goods and take it, if it wanted.

5.On the aforesaid facts and circumstances, the

plaintiff’s claim in its entirety was wholly

unfounded and the plaintiff ought to have been

non-suited. The court below, however, decreed

the suit allowing recovery of Rs.87,960/- with

its future interest. On the evidence on record,

in the light of what is stated above, we do not

find any ground to sustain the impugned decree.

6.We may take note of the fact that the defendant

had offered to return a particular amount to the

plaintiff which the plaintiff did not receive.

In the aforesaid premise, we allow this appeal

and dismiss the suit without prejudice to the

AS384/96 -: 4 :-

plaintiff collecting any amount that the

defendant voluntarily pays. However, there will

be no order a to costs.

Thottathil B.Radhakrishnan,
Judge.

P.Bhavadasan,
Judge.

Sou-Sha/0710

AS384/96 -: 5 :-

Thottathil B.Radhakrishnan

&

P.Bhavadasan, JJ.

= = = = = = = = = = = = = = =

A.S.5384 of 1996-A

= = = = = = = = = = = = = = =

Judgment

3rd September, 2010.