R.S.A.No.3732 of 2008 1
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
R.S.A.No.3732 of 2008
Date of Decision : 21.07.2009
Punjab State Civil Supplies ...Appellants
Corp. Ltd. (PUNSUP) and Anr.
Versus
Amrik Singh ...Respondent
CORAM:HON'BLE MR. JUSTICE HEMANT GUPTA
Present: Mr. J.K.Gurna, Advocate,
for the appellants.
HEMANT GUPTA, J. (ORAL)
The plaintiffs are in second appeal aggrieved against the
judgment and decree passed by the Courts below, whereby the suit for
recovery of Rs.3,55,131.26 as principal and Rs.1,54,469/- as interest, was
dismissed.
It is the case of the plaintiffs that defendant had taken over the
charge as Inspector Incharge of PUNSUP Centre Bareta on 22.2.1986
from Jangir Singh, Inspector Incharge Bareta and Sukhjit Singh, P.D.C.
Double Lock Incharge Bareta. He worked as such w.e.f. 4.4.1985 to
20.9.1985 under the supervision of District Manager, PUNSUP,
Bathinda. The defendant was alleged to be responsible for the safe
custody of the goods. Subsequently, Jagjiwan Singh, Sub Inspector was
posted as Incharge of PUNSUP, Bareta Centre. At the time of delivery of
charge, it was found that 1666 bags of wheat were damaged and unfit for
human consumption. Such wheat stock was disposed of in public auction
R.S.A.No.3732 of 2008 2
in November 1988. The plaintiffs suffered a loss in the sale of said wheat
stock, which is sought to be recovered from the defendant in the present
suit.
Both the Courts have dismissed the suit holding the same to be
barred by limitation. It has been found that the shortage of goods and
damage has come to the notice of the plaintiffs in the year 1985, whereas
the suit has been filed in April 1991 and, therefore, it is barred by
limitation.
Learned counsel for the appellants has vehemently argued that
the cause of action would arise to the plaintiffs when the goods were
disposed of and not when the same were stacked in the godowns of the
plaintiffs. It is a question of fact as to when the cause of action would
arise to the plaintiffs. It has been found from a perusal of the record of
the Committee for handing over charge to Jagjiwan Singh, Ex.PW2/B,
that the shortage of goods and the damage had come to the notice of the
plaintiffs in the year 1985. Therefore, the cause of action has been rightly
found to have arisen to the plaintiffs in the year 1985, which is distinct
from the sale of damaged goods.
Finding of fact recorded is sought to be disputed in the present
second appeal. It is question of fact as to when cause of action arises to
the plaintiffs.
In view of the above, I do not find that any substantial question
of law arises for consideration of this Court.
Dismissed.
21.7.2009 (HEMANT GUPTA) Vimal JUDGE