11; THE HIGH czznum' 017 KARHATAKA AT
DATED THIS me am DAY 0? DEcELmEg;%j«2o%1§%
BEFORE:
THE I-IOIPBLE MR. JUS'11CE:'Af3I_fi3HI?.S'IiB
M/a.V1jayanan:1 ' "
Ha\rl:1gits!ed1n'.:m.C)§11c¢:_at ~. '
'Vijaya <+'firh=nj k .»
Anrnxe,R¢Egd',
Hub]i--5.8.0C3:S§ 2.. , * iv
By its Ié!.D.&§ri§%{.B.Sa"jV mm ..APPELI..ANT
{BY '1=V:,%g1ii.#:£m}3: & 8RI.
REDDY Awvqcamsy
as Co. Ltd..
mm,
Mumbaivi 001. and Br. omen
. Q At Ro.24....Mamuna Gandhi Road
THIS RFA F'fLED UNDER ORDER 41 RULE 1
A READ wrm sacnon 96 or CFC AGAINST THE
JUDGMENT AND DEGREE DATED 08.11.2005 PASSED
IN O.S.No.8%6l2'OO1 ON THE FILE OF THE XXX}
ADDL. cm' CIVIL JUDGE, BANGALORE (cr;HéTH)',V%%%
PARTLY DECREEIHG THE smr FOR
MONEY, IN so FAR AS 1'1' PERTAHIS TO M.
me: cum FOR n,2o,1'75/--
PA.
THE COURT DELIVERED
Though this for payment
of the consent the
in as such no purpose is served
V' the respondent.
in by the plaintiff against the:
j: Decree dated 03.11.2095 in
%%%k%;Q;3.s9a6/2001 on the xxx: Aden. City Civil Judge,
‘ inao far as rejection of his suit for part of his
THIS RFA columns on FQR mir,
3.Partjesarere£erredtoaspertl’nairr
the Trial Court.
4.
The p1am’ rift’ sought for
¥*’r,66,550.50p with interest at 24%*p.»a,, & L
suit till realxr.-ya’ tion. Case of the V
reputcd gcoda transport
all aver India, irzcludinggne & is
pharmaceutical gfioda of
their COII1pany . company.
Being a company allowed
the ‘ifs goods on crcdit basis
ante’ payments vmuld be settled
_____ the mean whflc defendant
before the Karnataka State
Rodrcasal Commission intcraha’
I . um: of ?11,8-8,520.49 al1eg1ng’ that the
V’ was delivered to the oomignce without than
copy of the way bill whxch’ was to be
,’4′ .’V<v§btaincd by mnaignee from the Bank. That case Tm
oontestead by thc pL9.intifl'and on the date offiljng of tha
suit the 3a1d' complaint was still pendxng' . DefierT1d'»: aTnt
filed a suit in o.s.7279;2ooo before the
Court, Bangalore aeeldng recovery of
appeared and denied hh
defendant acknowledged in {gr
z3,1e:a,55o.50p upto June As is
entitled for a sum an
5. did not
exparte. Defendant
was %V summons, lrxowever steps’
was ‘ ant by way of substituted
V. “‘:mrvh._ Am-.r paper publication
appear and service of Bummorm heki
_ suflxfl 11fc”a1uidATwaa placed axpartc. However the Trial
‘ H not framed the issues.
6. F’1aint1’fl’ in support of its case exaxnined its
, representative as PW-1. Though Judgment. does not
show the marking of documents, however learned
coumel for p]a1’nti:E’sub:mitn the docuxnenta are
‘7. The Trial Court deemed the u w
z1,65,735.5op with intcreat
dismissed the suit in so far&a«._{1,2VG,.1′?’5[– *
on the ground that the’ suit from
31.129? to of an-. suit it
the
“”” for the p1an’d:1H’ ‘
is a transport company,
wh:ch’ the goods. The
i”3.. s. customer and the goods were
I L to make payment. It ‘m in am regard,
pleiiniifi made a claim om.=’>6.55s.5op for a period
K V’ 31.12.97 to 31.07.2001. The Trial Court was
justified in rcjccfixg the claim for 3 period between
3 31.12.97 to 30.07.98 on the ground that his portion of
wk,
the debt had become tizxxe barred dabt. He relicad an the:
observation made by the Trial Court and submitted that
the Trial Court diamimd the: suit by
‘admowiedgement of time barred debt
lirnitzztion’ and submitted that Q =
Court is erroneous to Section 18 ‘o’f
Once the defendant achmwléfigcg tzifii-3
limitation starts from and
Trial Court _1’n so far as
that port3’.or1 Qf_ t11e He also
submitted dated _1%3k.%o7.93, the latter
by the in a clear, express
vv.a(v1ou:_ri;5:.:.ig;_j::r§d “tr.md¢*mment and has dismissed the
‘I’n’a1 Court 1-3&1-ned to the said
it has dismissed the suit as
will not save limitation. In tbfi
A ‘ also rclicd on the decision of the Apex Court
in 2004 (12) sec 360 in the matter of Food
jCorpomtion of India Vs Assam State Co-operatztve.
” k’ . V V . I
_ _.
_ .35 53.
2s%mk¢firg and Csmumar Fefifiraéésn kifia, xmi $’€§°1€:§’$
~ sag ‘&3at miqmwlwgamsarit saatf gas: may be in
writixg mg by impiiaaagm Er: gm aafie: me:-c
aémmifin hy tfm éefenfixzit aa rfimé ‘£33 _
mm him ea am mm 9?’ i’3,};§;§5§gf -. Ff »
mxma ‘aim fight far the periaé
3G§?.§$ ami as gush by exgeifessig
égfméwt adnzitmd tiwdebt, £3
5% suii within 222$ flats ef
a¢}m¢wi:&dgam¢:1€:.’–
Q; fifie yfiizit that afae
fa? V’
:§::§£aa2aé §&3′?12§§§ mfsrma ta
Cfififi &m« “”” 42:23 am aafizm. Efifiemgmge
V which ara 3%: fm aiiagsuifi affi fim:
mght far ram-y sf ?4§§§§5S3.§Q§:
V mag: at 25% 9.5:. 1: £3 alga mi *3: éispum ma it
thaa trazfiwrtgaiian mi’ gasfis hgkfigirzg is ma
5%? E finm 33;;§.2»§? ta 3§;g§?sg&§,§
Saga sf E325 yéaizatfi’ is timt tha éafméafit lfmd bwmma
dim sf the amun: tfiwwfis wmfiwrmgam af ia gnfifiga
me Tm; mm whiiaa eewzaagizzg the
giaizxéfi” has zm€iss’.§% azzci iimg Eraafiafi;
aa an ‘aha dmg “m§1i°§.V;’g ‘§’i:ze
3:” %:,é5L§?35.5§§ with i:*g§g:z”e.$”£*, am tizmse as
:’- _z§:{g agairzgt ‘fim mm.
.’ V. ” _ :¥£”,E;45;%.EwrA ammt Ema Ema agkfiswiedgefi
Eefiwaen 3iglRf§’? ta 33.s§?L%
ix-.’r mum ‘
fig ‘ée:;:a:2§£”fi}§i*&& yaaam gemé as fig: 32$ iigm egf suit
‘ H fifim firm flaw af the fijm af $13 fiuii, £3
T.§§:§;:i§1 {Em anzmiztzz is is Em rammffi, fizmn titmra must
mm: by mafia Q: by émpfiizsatfiszx
fifimt £3 miiaé by me piaizétifi’ £3 a ifitffii’ éamfi.
3.s,a*m§a1 whim}: raaég fig mag:
§¥? §§§3«..}”§§§§i$E
atzmfim
3%: Sim
we write $31115 Es:
mzrmmaiisn. we mci yétu…
sgéifiamami at’ 91:? §1§§$._ gag gmmfi gm
garfimwciitw izaiéitizagmfi 1,23 §.i:._Q§S§§::-;?”$?§§fi@
an $13 $3 cf Ci::%3.;z<*E'é:.E'j,Ba2ga1are*';
Yam . fa§'–'$?§ ' aum sf
€3,§&,5_5€¥«£_-"-payabic '%;:?§~7'E_»§3_ 35%;' with rmpesct in
year ;5'§c_§:* ., _ far fig pem§;
Emem'!:g:%;;r. {$3–\§;{l§l€V_;'3{.@~1' smfi he afijustfi
by ':13-.t§is?a:d$ §%:*3:»éa$f&9i§£fié:&nt af dam sflvirg is
9'?
$3
jté;:§i:;*::3;{a:z* Egg} §ma:m- ,
« $5 %3,3.m§:§§- 52$
‘V ‘§§é z%*’:§;afi yam far a in
” V. -, ‘ flax’ _ . . . . ..
‘– sf fifi Eaziaf “£1″ ii @332′ $3:
V Efiw «V gara E Ema refgwfi Es fihxag :13? his 313%’:
Twzwaeiz ‘aha dazzfzmfiamt
Fmm ‘Kim Efififimé
$2? aim Exam it :3 mgsgmziaza $5 mag. fig gram $3″
£3 it mi
Eiffii’ is
‘:ié?:;f§.:::§;§.fi£, fiafazzdafii Ema gimrz $5: @i {:2 Sim ahafirmi
‘£3
Eh: giaizitéfi 6%? 1113 aiéiapimné, §¢f’er:ci&n:. has zzseithm”
aémttafi fllfi aaié cfiafm mm’ has atatasé timt ihfi a.%$*s–‘:;_.,:’3.’£:
is fine fiam him. Wm: wag sistmé ‘mg’ mg -.,
§;:.z.:*12’1g’ the iaaaéepkaazzfim mmwmafian 223 {ha
mm raimramfiw fir: a¢im$%a§’E&gz3§3é§i:’%§;’L§2;;£§g3r.;$é;i:’¥.ii:::£:a; ‘$3
arf the Lim2′:iat7m11 fie: as get
fixififiéfié, there must, ha by V. 5;
skar aaifiwwI..efl%:1€.’:’ fiw
piaizxtifi’, in 22:33 %%t:ie;A% war: by
impiiflafimz mm..j:;Zc;i ;,éIf;’.£§§§$wiadgem£ni§
as d%f$fi{i&:£’i’: fi§§;§a%§§$&g@§ ‘mat h& :13 532%
3:’ }iahié:__ts._ 1: Gnfiy reitmamé
the Ezazsa fiat: mafia by flue
p§.:L.;*:_¥§;ii”..’£sa; 223%: »ma >¢§a:s&&a;z:E’L$;1m:2:¢§ $2 is aamizm $3′ ma
ix §,a:?2?§;2§m $2.3 am
mi: bafam tifm mart; im écsszzumanta
*=* ‘aha: in the suit by the
11
sf eiw aémkgian sf fight, tim Egiiar miiafi; by Eim
péaizzfifi’ fimm mt aamuzzt fit} an a£;%mwé§figemaé2r3:¢,
mm ma pxaintig” rm Ma 29 §§f§.$$ :V.
amiamw§£ t 3f fight: hie Tm fifit antifiaé K
tim bayrad debit”
2:3. ‘£”ha amzsm cf gm; ,cms~:%:a1:§m: agggsiaaazgjés
the iam mzé E tfiZm$E sf Qazgaasf %%
a¢};m9w’Z¢dg&m.¢:1t zzaf ‘ ‘: 4§£f%:i’§E2&r §§§fé$Es$ at
3:&§ii£’:a§.§flE3.; fiat’: sf 1 that he
hm rm: di$§ut_¢%£&§é’j?2%.§ ” is neat an
£3? fiw ?T:*ia§ Saga 23%:
“aeEm§;wEe.dg%::x§rzi.é§ §¢§’*:. qimfi mi 33328 Eémizaiiszz” :13
gag is mnmmzfg ta fig pmvésimm
E:«~§’ fix Limiiaéziaza figaéw fifiwevw {Ex
% fllxfifiii £3 wnaiéamé in ihia apw:
‘ T;3n..®:%%2$§fi¢r&fii@-2; E fit: mt fifid {Eat it ammznis an
E-iexzw $36: mmifierafisn mf ‘tim
VT ‘ ‘ =::i<;n:.:.:9:3.%:"i%. 331% $25
15 6:': gmérfiy Eéag :33: finfi fiat
12
aha sf am ma: mm @333 $2′
3 {Em a i anfi mm 23 d.
sd/–‘ ]
332%