High Court Kerala High Court

P P Kukillaya vs Kerala State Electricity Board on 19 August, 2008

Kerala High Court
P P Kukillaya vs Kerala State Electricity Board on 19 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 527 of 1994()



1. P P KUKILLAYA
                      ...  Petitioner

                        Vs

1. KERALA STATE ELECTRICITY BOARD
                       ...       Respondent

                For Petitioner  :SRI P K JOSE, SRI JOHNSON ABRAHAM

                For Respondent  :SRI P SANTHALINGAM

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :19/08/2008

 O R D E R
                        PIUS C. KURIAKOSE,J.
              - - - - - - - - - - - - - - - - - - - - - - - - -
                           A.S.No.527 of 1994
               - - - - - - - - - - - - - - - - - - - - - - - - -
                       Dated: 19th August, 2008

                               JUDGMENT

The defendant in a suit filed by the respondent-K.S.E.B. is the

appellant and the appellant is aggrieved by the positive decree

passed by the learned Subordinate Judge in favour of the respondent.

2. Briefly stated the case of the respondent-plaintiff was that in

response to tenders invited by the plaintiff for supply of 50,000

meters of 20 mm PVC conduits, the appellant-defendant submitted

the lowest tender and the same was accordingly accepted and

purchase order was issued to the defendant. On the terms of the

purchase order, the defendant should have supplied 20,000 meters at

Aluva within 45 days of receipt of the order, 20,000 meters at

Kundara store within 75 days of the receipt of the order and the

remaining 10,000 meters at Kallai within 90 days of the receipt of the

order. The purchase order was accepted by the defendant who

executed necessary agreement in stamp paper in favour of the Chief

Engineer of the K.S.E.B. The agreed rate was Rs.135.41 per 100

meters inclusive of taxes. Contrary to the agreed terms the defendant

altogether supplied only 20,000 meters on three occasions. The third

occasion was 23.3.1977 when he supplied 10,250 meters. Thereafter

A.S.No.527/94 – 2 –

the defendant defaulted supply causing huge loss to the plaintiff.

Successive demands in writing for supplying balance conduits where

of no avail and finally the defendant was informed that the contract

will be cancelled and alternative arrangements for purchase of

conduits will be made at the defendant’s risk and cost. The purchase

order was accordingly cancelled. Before the cancellation of the

purchase order issued to the defendant the plaintiff had invited

tenders for supply of 70,000 meters of 20 mm PVC conduits for other

purposes of the plaintiff and the lowest rate as per tenders received

in that case was at the rate of Rs.172/- per 100 meters received from

M/s.Trencos Ltd. 30,000 meters of conduits supplied by M/s.Trencos

Ltd. to the K.S.E.B. on 4.11.1977 was adjusted against balance 30

meters which were ought to have been supplied by the defendant

pursuant to the purchase order given to him. The difference price

comes to Rs.13,041/- and the suit was laid for recovering the above

amount with interest and cost.

3. The appellant-defendant filed written statement and

subsequently an additional written statement. The agreement for

supply of conduits was admitted. But it was contended that the

plaintiff never sustained any loss by reason of default in supply of

materials by the defendant. It was denied that the contractual

A.S.No.527/94 – 3 –

obligations were violated by the defendant. It was contended that it is

the plaintiff who failed to fulfill the obligations in the contract by not

paying price for the goods supplied by the defendant. It was

contended that the suit claim is unsustainable since the plaintiff has

waived its rights under the contract by plaintiff’s conduct. It was also

contended that time was not essential regarding the contract of the

plaintiff and that since the defendant was ready and willing to supply

the agreed quantities of conduits, he is not liable to pay the

difference in price as claimed in the plaint. As regards the plaintiff’s

claim for adjusting the conduits supplied by M/s.Trencos Ltd. against

the conduits which were having supplied by the defendant, it is

contended that it is for the plaintiff to prove that claim.

4. The learned Subordinate Judge would formulate the following

issues for trial:

1. Whether the defendant performed his contractual obligation

relating to the agreement and purchase order No.T.A.36/Ele.4/76-77

P.P. (69) dated 1.12.76?

2. Whether the defendant accepted the purchase order and whether

the conditions in the purchase order are binding on the defendant?

3. Has the defendant supplied the agreed quantity? What is the

quantity supplied?

A.S.No.527/94 – 4 –

4. Is the defendant a defaulter in satisfying the agreed conditions?

5. Is there any loss due to the non supply of the balance quantity by

the defendant caused to the Board? If so, what is the actual loss? Is

the plaintiff entitled to realise the loss as damages from the

defendant?

6. Has the defendant caused breach of contract? Is the defendant

liable for the breach?

7. Is the plaintiff entitled for interest?

8. Reliefs and costs.

Addl.9. Has the plaintiff relieved of its contractual obligations, and

was the plaintiff free to make alternate arrangements without

informing the defendant that the contract was cancelled?

10. Was time of the essence of the contract?

11. Was the defendant ready and willing to supply the required

quantity of PVC pipes?

In the first instance the suit was dismissed on the ground that actual

damages, if any, sustained by the plaintiff could not be ascertained

from the evidence which was available on record. Against that decree

the plaintiff preferred A.S.No.433 of 1982 and this court allowing

that appeal remanded the matter back to the court below for a de

novo consideration after affording sufficient opportunities. The

A.S.No.527/94 – 5 –

evidence prior to the remand consisted of Ext.A1 and the oral

testimony of P.W.1 alone. After remand the plaintiff produced Exts.A2

to A10. After remand also the defendant did not adduce any counter

evidence. The learned Subordinate Judge on appreciating the

evidence answered issue No.2 in favour of the plaintiff and held that

the defendant had accepted the purchase order and that the

conditions of the purchase order are binding on the defendant. To

arrive at such a finding it was noticed by the court below that the

averments in the plaint to that effect had not been specifically denied.

Oral evidence of P.W.1 and documents Exts.A2 and A3 were also

relied on by the learned Subordinate Judge in the above context.

Issue No.3 was also answered in favour of the plaintiff finding that

the allegations regarding short supply by the defendant had not been

denied even, by the defendant. Issue Nos.1 and 4 and additional

issue No.10 were considered together by the learned Subordinate

Judge. The learned Judge noticed that supplies were received by the

plaintiff even after the expiry of the time specified in Ext.A2 purchase

order and held that time was not essence of the contract between the

parties. Referring to Section 55 of the Contract Act it was held that

nevertheless the plaintiff-promisee is entitled to compensation from

the defendant-promisor for the loss occasioned and further held that

A.S.No.527/94 – 6 –

evidence was nil for substantiating the plea that the plaintiff has

waived its right to claim damages. Additional issue Nos.9 and 11 were

also considered together by the learned Subordinate Judge. It was

noticed that the averments in the plaint that despite several demands

by the plaintiff for supply of balance quantity of conduits, supplies

were not made by the defendant had not been denied. It was further

noticed that for vindicating the contention that the defendant became

constrained to stop the supply due to the failure of the plaintiff to

make payments for the supply already made, absolutely no evidence

had been adduced by the defendant. Clauses 9 and 13 of Ext.A1

agreement were relied on by the learned Subordinate Judge to hold

that the plaintiff was justified in making alternative arrangements for

purchase of the quantity not supplied by the defendant. Issues were

answered accordingly. Issue Nos.5 and 6 were also considered by the

learned Subordinate Judge. Following the findings already entered on

the earlier issues and noticing that there was absolutely no counter

evidence on the side of the defendant to the evidence adduced by the

plaintiff regarding the damages actually sustained, the learned

Subordinate Judge answered these issues also in favour of the

plaintiff. Issue No.7 dealing with the plaintiff’s claim for interest on

the compensation amount was also answered holding that the claim

A.S.No.527/94 – 7 –

at the rate of 6% is perfectly justified.

5. I have heard the submissions of Smt.Tessy Jose, counsel for

the appellant and those of Mr.C.K.Karunakaran, learned Standing

Counsel for the K.S.E.B.

6. Smt.Tessy Jose would argue that the very purpose of the

order of remand passed by this court in A.S.No.433/1982 was to

enable the respondent-plaintiff to adduce evidence to show that the

defendant had been informed that the purchase order will be

cancelled if supplies are not made within the stipulated time. Though

after remand Exts.A2 to A10 were produced, the letter dated

26.9.1977 by which the plaintiff claims to have informed the

defendant that the purchase order is liable to be cancelled was not

produced. She argued that even the letter dated 5.12.1977 through

which the purchase order was cancelled was not produced. Since the

evidence produced after remand does not serve the purpose of the

remand order, the learned Subordinate Judge was not justified in

reversing the earlier judgment and in decreeing the suit. She also

argued that preponderance of probabilities was in favour of the

defence case and therefore the plaintiff should have been non-suited.

7. Mr.C.K.Karunakaran, Standing Counsel for the K.S.E.B.

would resist the submissions of Smt.Tessy Jose. He would support the

A.S.No.527/94 – 8 –

judgment of the court below on the reasons stated therein.

8. I have considered the rival submissions and I have

reappreciated the entire evidence adduced by the parties before the

court below. I am not impressed by the submission of the learned

counsel for the appellant that the non-production of the letter dated

26.9.1977 informing the defendant that the intention of the plaintiff

to cancel the purchase order and the letter of cancellation dated

5.12.1977 amounts to fatal lacunae in the evidence of the plaintiff.

Paragraphs 9, 11 and 12 of the plaint are the relevant paragraphs

and the same is quoted below:

“9. The defendant was requested again by letters dated

16.5.77, 1.7.77, 26.9.77 & 3.11.1977 to complete the supply as

agreed to. The plaintiff-Board was urgently in need of the conductor.

11. Finally the Chief Engineer on behalf of the Plaintiff-Board on

3.11.1977 sent the final notice to the defendant informing the

defendant that if the defendant fails to furnish the revised schedule

for effecting the supplies within 7 days, the purchase order will be

cancelled at the defendant’s risk and cost. In the letter dated

26.9.1977 also it was made clear to the defendant that the order is

liable to be cancelled at their risk and cost if they fail to complete the

balance supply of 30,000 Mts. within 15 days. The defendant-firm did

A.S.No.527/94 – 9 –

not even reply to the final notice dated 3.11.1977.

12. So the Purchase Order was cancelled by letter dated

5.12.1977. The defendant-firm neither furnished a clear indication of

the schedule of delivery of the balance quantity of Metres, nor even

replied to the repeated reminders requesting to effect the supply of

the balance. So the Board was constrained to cancel the order at the

defendant’s risk and cost. The conduct of the defendant-Firm is a

clear violation of the contractual obligations thereby causing huge

loss to the plaintiff for which the defendant alone is responsible and

liable.”

These averments are answered by the defendant in paragraphs 6, 8

and 9 and the same is quoted below:

“6. The statement in para 9 of the plaint that the plaintiff Board

was urgently in need of the conductor is not admitted.

8. In reply to the allegations made in para 11 of the plaint, it is

submitted that the plaintiff Board has waived its right under the

contract by its conduct and for that reason, the claim made in the

plaint is not sustainable.

9. The statement in para 12 of the plaint to the effect that the

plaintiff Board has incurred huge loss due to the non supply of the

material is denied being not true.”

A.S.No.527/94 – 10 –

It is thus seen that the plaintiff’s averment regarding issuance of a

notice informing the defendant of the intention to cancel the purchase

order and actual cancellation of the purchase order have not been

denied by the defendant. It is one of the fundamental rules of

pleadings that what is not specifically denied can be deemed to be

admitted and admitted facts are not expected to be proved.

9. The result of the above discussion is that the challenge

against the judgment and decree fails and the appeal will stand

dismissed. However, having regard to the special circumstances

which attend on this case, there will be a direction that if the principal

amount due under the decree is paid by the appellant to the

respondent on or before 30.11.2008, the respondent will receive such

payment in full and final settlement of all its claims. No costs.

srd                                 PIUS C.KURIAKOSE, JUDGE