High Court Rajasthan High Court - Jodhpur

Raj. Rajya Sahakari Upbhokta … vs M/S. Banshi Lal & Anr on 31 March, 2009

Rajasthan High Court – Jodhpur
Raj. Rajya Sahakari Upbhokta … vs M/S. Banshi Lal & Anr on 31 March, 2009
                                        1
                                            S.B.Civil First Appeal No.121/1982



    IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                        JODHPUR

               S.B. CIVIL FIRST APPEAL NO. 121/1982

Appellant :

Rajasthan Rajya Sahakari UP-bhokta
Sangh Ltd, 100 Subhash Marg
C- Scheme, Jaipur


                               VERSUS

Respondents :

(1) M/s Banshi lal Chattar lal Mundra
    Udaipur.

(2) Udaipur Sahkari Up-bhokta Thok Bhandar Ltd


                Date of Judgment :          31st March, 2009


                                PRESENT

                      HON'BLE MR. C.M. TOTLA, J.

Mr. B.K. Bhatnagar for the appellant.
Mr. D.R. Bhandari for the respondent.
                               =====

BY THE COURT :-

Against the appellant, decreed for Rs. 68900/- plus interest

at the rate of 6% is respondent’s suit for damages on account of breach of

contract of sale of grain.

Respondent plaintiff instituted a suit in July, 1974 averring
2
S.B.Civil First Appeal No.121/1982

that (i) defendants are co-operative societies and No.2 agent of

respondent no. 2 (ii) in October, 1973 D1 had a good quantity of maize-

3200 bags of which sold by D1 through D2 to plaintiff as per letter dated

24.10.73 (iii) rate was Rs. 101/- per quintal including tax and goods to be

delivered at Udaipur within 15 days (iv) advance at the rate of Rs. 10/- per

bag liable to be confiscated in case of breach (v) plaintiff deposited

advance at the rate of Rs. 10 per bag i.e. Rs. 32000/- on 27.10.73 and

was ready to take goods (vi) goods not delivered and defendant vide letter

dated 02.11.73 enclosing cheque of Rs. 32000/- as re-payment of

advance informed that D1 has communicated not to deliver (vii) on

5.11.73 by telegram again demanded goods (viii) cheque of Rs. 32,000/-

was handed over to an employee at plaintiff’s shop on these days (ix)

plaintiff by several means informed that payment of refund cheque is not

taken and repeatedly requesting made every effort for same but goods

not delivered. Averred that subsequent to this agreement on 24.10.73,

price of goods (of maize) continued to increase and was Rs. 115/- on 1st

2nd and 3rd November, Rs. 128/- on November 4th and 7th, Rs. 130/- on 6th,

Rs. 127/- on 8 & 9and on November 11 to November 15th, Rs. 135/-

which

rose to Rs. 142/- by mid December and by the date of institution of suit

Rs. 165/-. Pleading that the goods were to be delivered and taken within

15 days i.e. by 8th of November, so though on this date rate was much

above but damages claimed at the rate of Rs. 122/- per quintal adjusting

tax etc comes to Rs. 63968/-. Also claimed that re-payment of advance
3
S.B.Civil First Appeal No.121/1982

taken only on November, 12 and interest not less than Rs. 32/-. Stated

that notices under Section 143 of Co-operative Societies Act dated

04.12.73 delivered on 14.12.73 but no reply or payment, so the suit is

instituted.

Appellant defendant no.1 in their written statement averred

that (i) D1 had 3200 bags of maize and apprehension was of fall in price

in October, so as per directions of the State Government, possibility of

selling same in open market explored (ii) agreement with P was only for

distribution of grain which was to be under supervision of D1 and it was

not a sale to plaintiff (iii) P knew that grain is not for commercial purpose

and plaintiff was knowing that agreement can be over ruled by

Government or District Supply Officer. Appellant claimed that (i) District

Supply Officer, Udaipur as per their letter dated 31.10.73 superseded this

deal so cheque of earnest money returned (ii) the deal i.e to say the

contract was always subject to approval of Commissioner (Civil Supply)

and District Supply Officer and as the same not approved by them, the

contract was never concluded (iii) contract stood rescinded on 1.11.73 so

basis for damages, if any, can only be 01.11.73. Defendant no.2 the

appellant further averred that (a) plaintiff was no more than a agent of

appellant for distribution of this grain (b) as per provisions of Section 75

of the Co-operative Societies Act, the Court has no jurisdiction (c) the

contract if any is and was against public policy (d) the maize could not

have been supplied in violation of direction of Supply Officer – claimed
4
S.B.Civil First Appeal No.121/1982

that if plaintiff had any apprehension of damages, same should have been

taken care on 01.11.73.

Defendant no.2, the R2 averred in pleadings that (i) D2 had

no right and did not sale (ii) no contract of D2 with P (iii) P did not fulfil

terms of contract by 27.10.73 (iv) direction of Government and orders of

Supply Officer prohibiting disposal and (v) State Government necessary

party.

Following issues were framed :-

“(1) Is the plaintiff entitled to get
Rs.64000/- as damages ?

(2) Was it a binding agreement
for sale between the plaintiff and the
defendant No.2 ? If so, defendant No.2
is also liable for its breach ?

(3) Does the order of D.S.O.

Excuse the non-performance by the
defendant ? And what is its effect ?

(4) Was the transaction a mere
bailment for distribution as per
Government instructions ? And as such
defendants are not liable for breach ?

(5) Was the agreement against
public policy and hence void ?

(6) If it is held that such contract
was not of the Government then such
transaction entered into comes in the
business of co-operative society and as
such this court has no jurisdiction to
hear the suit ?

(7) As the date of breach is
1.11.73 only the plaintiff can in no
circumstances get damages at the rate
of maize prevalent on subsequent
dates ?

(8) Is plaintiff entitled to get
Rs.49000 as interest on a sum of
5
S.B.Civil First Appeal No.121/1982

Rs.32000/- withheld by the Defendants.

(9) Relief.”

On behalf of plaintiff examined are five witnesses and on

behalf of defendants three.

In course of pendency of this appeal, part B,C & D of the

record of trial court weeded out and for re-construction, photo copies of

the available documents are submitted which finds mention in orders

dated 03.07.2008 and 10.02.2009. Neither side had any objection for

considering these as originally produced.

Learned Judge deciding issue No.1 in favour of plaintiff –

No. 3,4,5,6 & 7 against defendant no.1, no. 2 against plaintiff and no.8

in favour of plaintiff awarded decree for Rs. 68,900 with interest from

11.07.74in favour of plaintiff R1.

Learned counsel for the appellant argued that (1) the Court

at Udaipur had no jurisdiction and issue for it not framed, though raised

was plea. (2) Findings on all the issues and very particularly on issues No.

3 and 5 are totally erroneous. (3) The goods were grain – an essential

commodity governed by orders of the authorities under the Essential

Commodities Act and order of District Supply Officer (DSO) for prohibiting

and restraining any such sale or disposal of grain. (4) The deal to the

knowledge of plaintiff was subject to approval by Government – the

Government by order dated 24.10.73 prohibited such deals – appellant

was not free to deal with maize – such dealing was against public policy –
6

S.B.Civil First Appeal No.121/1982

and DSO order prohibiting it. (5) Suit prescribed by Section 75 of the Co-

operative Societies Act. For appellant also contended that the State

Government is a necessary party and appellant prevented by lawful orders

of the authorities from fulfilling contract. Lastly argued that amount of

earnest money was refunded by cheque on 1.11.73 and appellant

disclosed inability to deliver the goods so if any breach of contract

occurred, it occurred only on 1.11.73, so the date of termination of

contract is 1.11.73 and loss incurred, if any, is to be computed as per this

date.

Learned counsel for respondent No.1 submitted that (1) no

basis of disputing jurisdiction. (2) Provisions of Co-operative Societies Act

do not bar such suit. (3) Sale specifically made after obtaining permission

of the State Government. (4) DSO had no right to prohibit sale and

delivery of goods. (5) Contract not rescinded at least not finally rescinded

on 1.11.73 and was in force upto 8.11.73. Submitted that findings of the

learned trial Judge are sound one based on sound discussion of the

material and inference as per facts and law applicable.

Thoughtfully considered rival arguments, perused record and

also the judgment impugned.

The main thrust of the appellant’s argument is based on

orders of the State Government and of the DSO. Deposition on record is of

the then DSO Shri Rameshwar Dayal D. W. 2, the then General Manager

(GM) DW 1 and Assistant Accounts Officer D3 (AAO) of appellant. In
7
S.B.Civil First Appeal No.121/1982

cross-examination, DW 2 states that the Supply Officer may be having

authority to issue such an order. Broadly speaking, these witnesses have

deposed as per the documents which are on record.

Ex.2 is the agreement entered into between the parties

which is of 24.10.73 as per which 3200 bags of maize agreed to be sold

at the rate of 101 per quintal – sales tax extra – advance at Rs.10/- per

bag payable by 29.10.73 and goods to be delivered within 15 days-to be

removed in this period, otherwise advance to be forfeited. Witness D3

that is appellant DW 3 has admitted in evidence documents Exs. 18, 20,

Exs. A-1, A-2 to A-6 and other documents also do not seem to have been

disputed.

Ex.A-4 letter of 30.10.73 by appellant’s G.M. to the Food

Commissioner states that 3200 bags lying at Udaipur are old and copy of

contract already sent but the supply officer is not permitting delivery of

maize who may be immediately asked to permit. Noting Ex.A-5 shows that

accounts officer on 2.11.73 was telephonically directed to stop sale –

Udaipur, if not already sold who from Jaipur, telephonic directions,

directed Udaipur not to do because of the orders of the Food Department.

Order of supply officer Ex.A-6 dated 31/10/73 directs that disposal to be

made after order of that office. As per letter Ex.18, by appellant’s G.M. to

Commissioner Supplies states that consequential to Food Department

endorsement dated 10.10.73 allowing arrangement of free sale of maize
8
S.B.Civil First Appeal No.121/1982

as declining of price of maize, a package deal for entire maize lying at

Udaipur is made by contract dated 24.10.73, but subsequently, is this

order of DSO, Udaipur but no such directions at other places so clear

instructions may be to the DSO. The Food Commissioner vide letter dated

16.11.73 Ex.19 mentioning permission of such sale on 3.10.73 and

subsequent above development asked the Collector to look into and

reconsider the matter. The G.M. of appellant vide letter dated 27.11.73

Ex.20 to Food Commissioner mentioned about all this and earlier

correspondence asked to do needful by asking concerned so in order to

avoid possible losses.

The letter Ex.18 specific mention of disposal allowed in this

manner on 10.10.73 and this position is not controverted anywhere and

specifically accepted is in the oral evidence. Subsequently, even the Food

Commissioner asked the authorities to look and reconsider the matter

regarding order of DSO. It is not disputed that Rajasthan Food Grains

(Prevention of Holding) Act, 1973 promulgated under E.C. Act was in force

at that time, but the learned trial Court, extensively dealing with the

matter, found that the DSO had no authority to issue any such order.

Further as above, the Food Commissioner-cum-Secretary, Food and

Supplies Department in his letter too has mentioned about it. Thus,

minimum at least, it seems that concerned relevant higher authorities did

not endorse the order of supply officer – any how highly diminished is

significance of the order considering permission of Government dated
9
S.B.Civil First Appeal No.121/1982

10.10.73 as mentioned above. Learned trial Judge, exhaustively dealing

with the question, has arrived at conclusions that appellant on excuse of

this order, could not have declined delivery of goods. The learned Judge

also concluded that Ex.A-6 not under valid authority.

Second contention is regarding as to when the contract

rescinded – finally rescinded – as per agreement goods the maize was to

be delivered within 15 days of 24.10.73, that is by upto 8.11.73. Though

the amount of advance Rs.32,000/- paid back on 1.11.73, but this by itself

can hardly be said to be conclusive determination of agreement.

Subsequent communication as above clearly discloses inclination of

appellant to honour the agreement. Though the appellants could have

asked for picking up the goods any day after 29.10.73 when advance was

paid. Even after return of advance, the appellants could have very well

asked and insisted upto 8.11.73 defendant to pick the goods. In the

circumstances, the agreement continued to be valid and not rescinded

upto 8.11.73 and amount of damages, in absence of specific reason,

determinable as on 8.11.73. Proved by the evidence is that on 8.11.73,

rate of maize 127 quintal and allowed is as per rate of Rs.122 as sought

by the plaintiff. From the evidence, it appears that on November 3rd rate

was Rs.121 and after Sunday on 5.11.73 Rs.127 and then in ascending

order, as such, this rate Rs.122 some what appears as per on November

3rd to November 5th – agreement was for rate of Rs.101, so calculated

damages of Rs.63968 is correct one.

10

S.B.Civil First Appeal No.121/1982

The agreement entered into at Udaipur and goods too were

to be delivered there, so contention regarding jurisdiction finds no

strength.

Lastly argument of non-maintainability as per provisions of

Section 75 of the Act. A plain reading of Section 75 will clear that

provisions are not applicable for the matter like this suit pertains to, so

this argument too, without force.

For the above reasons, the appeal being devoid of merit

deserves to be rejected. The appeal is dismissed. Costs of appeal made

easy.

(C. M. TOTLA), J.

bjsh/scd