Delhi High Court
Sh.B.N.Wadhwani Sole Prop. Of M/S … vs M/S Calcom Electronics Ltd. & Ors. on 6 July, 2010
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Date of Judgment : 06.7.2010
+ RSA No.42/2005 AND CM No.2150/2005
SH.B.N.WADHWANI SOLE PROP. OF
M/S JEEWAN DIESELS (DELHI) ...........Appellant
Through: Mr.D.D.Singh, Advocate.
Versus
1. M/S CALCOM ELECTRONICS LTD.
2. SHRI ARUN BHATIA
3. SHRI SUSHIL MALIK
4. M/S SPECTRAL SERVICES & CONSULTANTS(P) LTD.
..........Respondents
Through: Mr.V.K.Srivastva, Advocate for R-1 &
R-3.
Mr.Rakesh Kumar Garg &
Ms.Noopur Singhal, Advs. for R-4.
CORAM:
HON'BLE MS. JUSTICE INDERMEET KAUR
1. Whether the Reporters of local papers may be allowed to
see the judgment?
2. To be referred to the Reporter or not? Yes
3. Whether the judgment should be reported in the Digest?
Yes
INDERMEET KAUR, J.(Oral)
1. Plaintiff M/s Jeewan Diesels (Delhi) through its proprietor
Sh.B.N. Wadhwani had agreed to supply 750 KVA D.G. sets to
defendant no.1 to be installed at 23/1, Wazirpur Industrial Area,
Delhi-52. Advance payment of Rs.4,00,000/- was received by the
plaintiff on 29.3.1989 from defendant no.4. Plaintiff placed an
order for the supply of the said D.G. sets with its manufacturer
namely M/s Kirloskar Cummins Ltd. The D.G. Sets were to be
commissioned at the site by 30.4.1989. In June 1989 the
manufacturer raised the prices of the D.G.sets by 10% with effect
from 1.7.1989. The said information was communicated by the
plaintiff to the defendant. The enhanced price, however, was not
RSA No.42/2005 Page 1 of 5
paid by the defendant to the plaintiff. Suit for this amount i.e. a
sum of Rs.1,45,000/- along with interest was accordingly filed.
2. The Trial Court vide judgment dated 7.1.2004 dismissed the
suit. Five issues have been framed. Ex.PW-1/5 dated 22.2.1991
i.e. the „C‟ Form issued by the defendant to the plaintiff had been
considered as also the other documentary evidence including the
letters Ex.PW-1/7 to Ex.PW-1/11 sent by the plaintiff to the
defendant. The communication Ex.PW-1/17 i.e. the purported
letter sent by the plaintiff to the defendant informing him about
the increase in the price of the D.G.sets was held not proved.
Trial Court had further held that the invoices depicting the price
at which the plaintiff had purchased the D.G.sets from the
manufacturer have also not been placed on record. In this view
of the matter the suit of the plaintiff was not proved and was
accordingly dismissed.
3. The first Appellate Court endorsed the finding of the Trial
Judge. The appeal was disposed of on 2.11.2004. While disposing
of the appeal the Appellate Court inter alia held as follows:-
"The basic question involved in the present appeal is as to
whether the price hike of Diesel Generating Set by M/s
Kirloskar Cumins was duly intimated to the respondent or
not. The appellant in this regard relied on letter Ex.PW-1/7,
but failed to establish as to by which mode the said letter
was sent to the respondent. Secondly, the appellant had
with-held the invoice by which the Generating Set was
allegedly purchased from M/s Kirloskar Cumins. Had the
said invoice been placed before the Court it would have
dispelled all the doubts concerning enhancement of the
price of the equipment. The appellant thus with held the
vital evidence for which learned trial court rightly drew
adverse inference against the appellant. I do not see any
reason to interfere with the order passed by learned Civil
Judge. Also, I do not find any perversity in the impugned
RSA No.42/2005 Page 2 of 5
judgment and decree passed by the learned Trial Court. "
4. Before this Court, it has been urged that a substantial
question of law has arisen and which has been formulated in para
10 of the appeal. It is submitted that the „C‟ Form Ex. PW-1/5 was
an admitted document which admits of the transaction between
the parties. It had been issued by the defendant to the plaintiff
depicting a transaction of Rs.20,90,000/- between the parties.
This document being an admitted document no further evidence
was required to be led before the Court as an admitted document
is not required to be proved.
5. Counsel for the appellant has placed reliance upon 2002 II
AD(Delhi) 335 Taneja Skins Co.Pvt. Ltd. Vs. Bharath Skins
Corporation. This judgment recites the undisputed proposition
that where a document including a „C‟ Form is not disputed it may
lend support to the claim of the plaintiff that an amount is due.
6. The question of law which has arisen and which has been
formulated by this Court reads as follows:-
"Whether the „C‟ Form Ex.PW-1/5 dated 22.2.1991 was a
valid acknowledgment of the transaction between the
parties and was by itself sufficient to decree the claim of the
appellant/plaintiff."
7. Perusal of the record shows that this question has to be
answered in the negative and against the appellant. Both the fact
finding Courts below have held that the plaintiff had failed to
adduce evidence to prove his claim that he was entitled to the
escalated amount of 10% in the increase in the price of the
D.G.sets. Apart from the fact that Ex.PW-1/17 i.e. the letter
purportedly issued by the plaintiff informing the defendant of the
RSA No.42/2005 Page 3 of 5
escalated price, not having been proved, the plaintiff had also
failed to place on record the invoices which would have depicted
the price at which he had purchased the D.G.sets i.e. whether at
the old rate or whether they were purchased at the increased and
enhanced rate i.e. 10% over and above the agreed rate. No such
evidence had been led before the Courts below.
8. Ex.PW-1/5 has been scrutinized. It has been relied upon by
the Trial Court while dealing with issue no.4. This document is an
admitted document. It merely depicts the sale transaction
between two registered sale tax payees i.e. between the plaintiff
and the defendant, both the entries are dated 11.1.1990. This
document had been considered by both the Courts below. It does
not by itself in any manner prove the case of the plaintiff. The
case of the plaintiff was that he had to install the D.G.sets with the
defendant no.1 by 30.4.1989. Even as per his own showing the
price of the D.G.sets had been enhanced after 1.7.1989 i.e. much
after his contract period. The transactions mentioned in
Ex.PW-1/5 are dated 11.1.1990, which are again of a much later
point in time.
9. The „C‟ Form is only a form issued by Sales Tax Department
to the registered sale tax payers. If A, a registered sales tax
payer buys any goods from B ,another registered sale tax payer
and issues a „C‟ Form to him; in such an eventuality the sale tax
will be collected and deposited by the issuer in the treasury of the
government meaning thereby the issuer of the „C‟ Form
undertakes to pay the sales tax.
10. Claim of the plaintiff could not have been decreed on this
document alone as has been urged before this Court.
RSA No.42/2005 Page 4 of 5
11. There is no discrepancy or fault in the findings of both the
Courts below. The substantial question of law is answered
accordingly. Appeal is without merit. The appeal and the pending
application are dismissed.
INDERMEET KAUR, J.
JULY 06, 2010
nandan
RSA No.42/2005 Page 5 of 5