PETITIONER:
STATE OF KARNATAKA ETC.
	Vs.
RESPONDENT:
SHRI RAMESHWARA RICE MILLS THIRTHAHALLI ETC.
DATE OF JUDGMENT24/02/1987
BENCH:
NATRAJAN, S. (J)
BENCH:
NATRAJAN, S. (J)
REDDY, O. CHINNAPPA (J)
CITATION:
 1987 AIR 1359		  1987 SCR  (2) 398
 1987 SCC  (2) 160	  JT 1987 (1)	578
 1987 SCALE  (1)448
ACT:
    Indian  Contract Act,  1872--s.  73	 --Agreement--Clause
12Interpretation   of--Right   to   assess   damages	when
arises--Damages	 for breach of condition  of  agreement--As-
sessment  to be made by an independent body and not by	par-
ties to the contract.
    Revenue  Recovery Act--Damages for breach of  conditions
of contract--Whether recoverable as arrears of land revenue.
HEADNOTE:
    Clause  12	of the agreements  separately  entered	into
between	 the  respondents and the  appellant-State  provided
that  "for  any breach of conditions the  first	 party	(the
respondent)  shall  be liable to pay damages to	 the  second
party (the State) as may be assessed by the second party  in
addition  to the forfeiture in part or full of the  security
amount deposited by the first party and that any amount that
may  become due or payable by the first party to the  second
party under any part of the agreement, shall be deemed to be
and  may be recovered from the first party as if  they	were
arrears of land revenue.
    According  to  the	State the  respondents	committed  a
breach of their respective contract and, therefore, demanded
payment of damages as assessed by the authorities represent-
ing the State. As the respondents failed to pay the damages,
the  State initiated recovery proceedings under the  Revenue
Recovery  Act. The respondents challenged the recovery	pro-
ceedings by filing suit/writ petition.
    The	 Full Bench of the High Court dismissed	 the  Second
Appeal (out of which C .A. No. 471 of 1975 arises) preferred
by  the	 State holding that the State is  not  competent  to
adjudicate upon the question whether the respondent  commit-
ted  breach of contract, that the State is not competent  to
assess	the damages for any breach of contract not  admitted
by the respondent and that the damages so assessed cannot be
recovered as if they were arrears of land revenue. Following
this  decision,	 the High Court allowed the  writ  petitions
filed  by  the other respondents and  quashed  the  recovery
proceedings.
399
    In	the appeal to this Court on behalf of the  State  it
was  contended that the authorities representing the  State,
even  though  a party to the agreement are  empowered  under
Clause	12 to not only assess the damages occasioned by	 the
breach of the conditions but also to adjudication any  issue
concerning the commission of the breach itself.
Dismissing the Appeals,
    HELD:  1. On a plain reading of the words in Clause	 12:
"and  for any breach of conditions set forth  herein-before,
the first party shall be liable to pay damages to the second
party  as may be assessed by the second party", it is  clear
that  the right of the second party to assess damages  would
arise only if the breach of conditions is admitted or if  no
issue is made of it. If it was the intention of the  parties
that  the  officer acting on behalf of the  State  was	also
entitled  to adjudicate upon a dispute regarding the  breach
of  conditions	the  wording of Clause 12  would  have	been
entirely  different.  A right to adjudicate  upon  an  issue
relating to a breach of conditions of the contract would not
flow or is not inhered in the right conferred to assess	 the
damages	 arising from a breach of conditions. The  power  to
assess	damages is a subsidiary and consequential power	 and
not the primary power. [403A-C]
    2.	Adjudication by the Officer regarding the breach  of
the  contract cannot be sustained under law because a  party
to  the	 agreement cannot be an arbiter in  his	 own  cause.
Interests  of justice and equity require that where a  party
to  the	 contract disputes the committing of any  breach  of
conditions  the	 adjudication should be	 by  an	 independent
person	or body and not by the other party to the  contract.
The  position will, however, be different where there is  no
dispute	 or there is consensus between the contracting	par-
ties regarding the breach of conditions. In such a case	 the
Officer	 of  the State even though a party to  the  contract
will  be  well within his rights in  assessing	the  damages
occasioned  by the breach in view of the specific  terms  of
Clause 12. [403D-F]
    3.	The Full Banch while taking the view that the  State
is not entitled to recover damages as arrears of land  reve-
nue because damages for breach of conditions will not amount
to  "money due under the contract" has wrongly	relied	upon
the  decision of this Court in Divisional Forest Officer  v.
Mool Chand AIR 1971 SC 694. Here the Court is concerned with
cases  where the agreement entered into between the  Govern-
ment  and  the	private persons	 specifically  provides	 for
recovery  of  damages as arrears of land revenue.  The	Full
Bench  has  failed to notice that even	though	the  damages
become payable on ac-
400
count of breach of conditions of contract, the liability  to
pay damages does not fail outside the terms of the  contract
but within the terms of the contract. The words "any  amount
that  may  become due or payable by the first party  to	 the
second	party under any part of this agreement" have  to  be
read  in conjunction with the earlier portion of the  Clause
stipulating  liability	on the party  contracting  with	 the
State to pay damages for breach of conditions. Therefore, it
follows	 that  though damages become payable on	 account  of
breach	of  conditions of the  agreement  they	nevertheless
constitute amount payable under the contract, that is, under
one of the terms of the contract imposing liabilities to pay
damages for breach of conditions. Therefore, the opinion  of
the  Full  Bench  in so far as the recovery  of	 damages  as
arrears	 of land revenue is concerned is not  in  accordance
with law. [403H; 404A-F]
JUDGMENT:
 CIVIL APPELLATE JURISDICTION: Civil Appeal No. 471 of
1975. etc.
From the Judgment and Order dated 25.9.72 of the Karna-
taka High Court in Regular Second Appeal No. 311 of 1969.
B.R.L. Iyengar and T.R. Ramasesh for the Appellants.
M.S. Ganesh, R.B. Datar, Mrs. B. Tamta, N. Nettar,	S.S.
Jabali and B .P. Singh for the Respondents.
The Judgment of the Court was delivered by
NATARAJAN,	J.C.A.	No. 471 of 1975 by certificate	and
C.A. No. 3602 of 1984 and C.A. No. 461 of 1987 (arising	out
of S.L.P. (Civil) No. 13120 of 1985) by Special Leave raise
common	questions of law and hence they were heard together
and are disposed of by this common judgment. The judgments
of the High Court in all the three cases have been rendered
in accordance with the opinion rendered by a Full Bench of
the High Court in a reference made in Regular Second Appeal
No. 311 of 1969. The opinion of the Full Bench	was sought
for in the following circumstances.
 The	respondent in C.A. No. 471 of 1975 entered into an
agreement with the State of Mysore to purchase paddy on	its
behalf under the Paddy Procurement Scheme, 1959 and to	hull
the paddy and supply rice. Clause 12 of the agreement	re-
lates to breach of conditions of the	agreement and	the
consequences that would ensue on such breach. The	said
clause,	referring to the respondent and the State as first
party
401
and second party respectively is worded as under:-
“In token of the first party’s willingness to
abide by the above conditions, the first party
has hereby deposited as security a sum of Five
Hundred Rupees only with the second party and
for any breach of conditions set forth herein-
before, the first party shall be liable to pay
damages to the second party as may be assessed
by the second party, in addition to the for-
feiture in part or whole of the amount depos-
ited by him. Any amount that may become due or
payable by the first party to the second party
under any part of the agreement, shall be
deemed to be and may be recovered from the
first party as if they were arrears of land
revenue.”
 The	State alleged that the respondent had	committed a
breach of the contract by making short delivery of rice	and
demanded payment of damages assessed at Rs.7,344.16ps. by
the Deputy Commissioner. As the respondent failed to pay the
damages	the State initiated proceedings under	the Revenue
Recovery Act to recover the amount as if it were arrears of
land revenue. The respondent filed a suit to challenge	the
recovery proceeding as being illegal and for	a permanent
injunction to restrain the State from pursuing the recovery
proceedings. The trial court dismissed the suit but	the
Appellate Court decreed the suit. The	State	preferred a
Second	Appeal	to the High Court. In the Second Appeal a
reference was made to the Full Bench for its opinion since
there were two conflicting decisions of Division Benches of
the High Court on the questions of law raised in the appeal.
The Full Bench answered the reference in the following
manner:-
“Where an agreement between the State and a
private person provides that for any breach of
any of the conditions of such agreement by
such person he shall be liable to pay such
damages as may be assessed by the State and
that any amount that may become due or payable
by such person to the State under any part of
that agreement, shall be deemed to be and may
be recovered from such person as if they were
arrears of land revenue–
(i) the State is not competent to
adjudicate upon the question whether such a
person committed breach of contract and that
the State is not competent to assess
402
damages for any breach of the contract which
is not admitted by the other side:
(ii) damages so assessed cannot be
recovered from such person as if they were
arrears of land revenue”.
 In	accordance with the opinion of the Full Bench	the
Second Appeal preferred by the State was dismissed. The High
Court, however, granted a certificate of leave to the State
and that is how this appeal by certificate has come to be
filed.
 The other two appeals relate to two contractors who	had
entered	into agreements with the State of Mysore for	con-
structing certain buildings. As the contractors failed to
complete the works their contracts were terminated and in
terms of the agreements entered into by them	the damages
payable by them for breach of contract were assessed and the
damages	were sought to be recovered as arrears of	land
revenue. Both	the contractors filed writ petitions under
Article 226 of the Constitution and challenged the validity
of the assessment of the damages and the recovery proceed-
ings. Following the ruling of the Full Bench	referred to
above the High Court allowed both the writ petitions	and
quashed the proceedings for recovery of damages. Against the
judgments of the High Court the State	has preferred	the
other two appeals.
 Mr.	B.R.L. Iyenger, learned counsel for the appellant
contended that the terms of clause 12 of the agreement	are
wide and comprehensive enough to hold that the Deputy	Com-
missioner representing the State has competence and sanction
to decide whether any breach of the conditions of the	con-
tract had been committed and also to determine the quantum
of damages payable for the breach. In other	words,	the
argument was that the Deputy Commissioner, even though a
party to the agreement is empowered under Clause 12 to	not
only assess the damages occasioned by the breach of	the
conditions but also to adjudicate upon any issue concerning
the commission of the breach itself. The learned counsel,
therefore, submitted that the opinion rendered by the	Full
Bench and the judgments rendered in pursuance	thereof	are
unsustainable and hence the appeals by the State should be
allowed.
 On	a consideration of the matter	we find ourselves
unable	to accept the contentions of Mr. Iyenger. The terms
of Clause 12 do not afford scope for a liberal	construction
being made regarding the power
403
of the	Deputy Commissioner to adjudicate upon	a disputed
question of breach as well as to assess the damages arising
from the breach. The crucial words in clause 12 are “and for
any breach of conditions set forth hereinbefore, the first
party shall be liable to pay damages to the second party as
may be assessed by the second party”. On a plain reading of
the words it is clear that the right of the second party to
assess damages would arise only if the breach of conditions
is admitted or if no issue is made of it. If	it was	the
intention of the parties that the officer acting on behalf
of the State was also entitled to adjudicate upon a dispute
regarding the breach of conditions the wording of Clause 12
would have been entirely different. It cannot also be argued
that a	right	to adjudicate upon an issue relating to a
breach	of conditions of the contract would flow from or is
inhered in the right conferred to assess the damages arising
from a breach of conditions. The power to assess damages, as
pointed	out by the Full Bench, is a subsidiary	and conse-
quential power and not the primary power. Even assuming	for
argument’s sake that the terms of Clause 12 afford scope for
being construed as empowering the officer of the State to
decide	upon the question of breach as well as	assess	the
quantum of damages, we do not think that adjudication by the
Officer	regarding the breach of the contract can be	sus-
tained under law because a party to the agreement cannot be
an arbiter in his own cause. Interests or justice and equity
require	that where a party to a contract disputes the	com-
mitting of any breach of conditions the adjudication should
be by	an independent person or body and not by the other
party to the contract. The position will, however, be	dif-
ferent	where there is no dispute or	there is consensus
between	the contracting parties regarding the breach of
conditions. In such a case the Officer of the	State,	even
though	a party to the contract will be well	within	his
rights in assessing the damages occasioned by the breach in
view of the specific terms of Clause 12.
 We	are, therefore, in agreement with the view of	the
Full Bench that the powers of the State under an agreement
entered	into by it with a private person providing	for
assessment of damages for breach of conditions and recovery
of the damages will stand confined only to those cases where
the breach of conditions is admitted or it is disputed.
The further question requiring consideration is regard-
ing the power of the State to recover damages as arrears of
land revenue under the Revenue Recovery Act. The Full Bench
has taken the view that the State is not entitled to recover
damages	as arrears of land revenue because	damages	for
breach of conditions will not amount to
404
“money	due under the contract”. The Full Bench	has relied
upon a decision of this Court in Divisional Forest Officer
v. Mool Chand, AIR 1971 S.C. 694 in support of its view.
This decision cannot be an authority for the view taken by
the Full Bench because it has been rendered with reference
to facts which are entirely different. What fell for consid-
eration	in that case was whether a tender amount could be
recovered from a defaulting forest contractor as arrears of
land revenue when Section 75 of the Forest Regulation	and
Rule 10 of the Rules made thereunder did not	provide	for
such realisation. We are, however, concerned	with cases
where the agreement entered into between the Government	and
the private persons specifically provides for	recovery of
damages as arrears of land revenue. What the Full Bench	has
failed	to notice is that even though	the damages become
payable on account of breach of conditions of the contract,
the liability to pay damages does not fall outside the terms
of the contract but within the terms of the contract.	The
words “any amount that may become due or payable by	the
first party to the second party under any part of	this
agreement” have to be read in conjunction with the earlier
portion	of the clause stipulating liability on the party
contracting with the State to pay damages for breach of
conditions. Therefore, it follows that though damages become
payable on account of breach of conditions of the agreement
they nevertheless constitute	amounts	payable under	the
contract i.e. under one of the terms of the contract impos-
ing liability to pay damages for breach of conditions. To
illustrate the	position if the agreement provides for a
liquidated sum being paid as damages for breach of condi-
tions instead of a sum to be assessed by the Deputy Commis-
sioner,	it cannot be said that the specified damages	will
not be money due under the contract and hence	the damages
cannot	be recovered under the Revenue Recovery Act.	What
applies to specified damages will likewise apply to damages
which are quantified after assessment. We, therefore,	hold
that the opinion of the Full Bench in so far as the recovery
of damages and arrears of land revenue is concerned is	not
in accordance with law.
 As	it is not disputed that in all the three cases	the
Officers acting on behalf of the State have not only	as-
sessed	the damages but have also acted as arbiters in	the
dispute	regarding the alleged breach of contract, the	High
Court was justified in dismissing the Second	Appeal	pre-
ferred by the State in R.S.A. No. 311 of 1969 and in allow-
ing the writ petitions filed by the two contractors. All the
appeals, therefore, have to fail and will accordingly stand
dismissed. The parties will pay and bear their respective
costs.
A.P.J.						     Appeals
dismissed.
				1
?405