High Court Punjab-Haryana High Court

The Bhogpur Cooperative Sugar … vs Vijay Kumar Sondhi on 5 October, 2009

Punjab-Haryana High Court
The Bhogpur Cooperative Sugar … vs Vijay Kumar Sondhi on 5 October, 2009
R.S.A.No. 3536 of 2009 (O&M)                                     1



      In the High Court of Punjab and Haryana at Chandigarh


                        R.S.A.No. 3536 of 2009 (O&M)
                        Date of decision: 5.10. 2009



The Bhogpur Cooperative Sugar Mills Ltd. Bhogpur

                                                       ......Appellant


                        Versus



Vijay Kumar Sondhi

                                                    .......Respondent


CORAM: HON'BLE MRS. JUSTICE SABINA


Present:   Mr. Rahul Sharma, Advocate,
           for the appellant.

                 ****


SABINA, J.

Plaintiff Vijay Kumar Sondhi filed a suit for recovery of Rs.

96344/-, which was decreed with costs for recovery of Rs.62,561/-

along with interest @ 12% per annum by the Additional Civil Judge

(Sr.Divn.), Phagwara vide judgment and decree dated 24.8.2007. In

appeal, the said judgment and decree were upheld by the Additional

District Judge, Kapurthala vide judgment and decree dated

22.12.2008. Hence, the present appeal by the defendant.
R.S.A.No. 3536 of 2009 (O&M) 2

Brief facts of the case, as noticed by the lower appellate

Court in para Nos. 2 to 4 of its judgment, are as under:-

“2. The plaintiff has filed the suit against the

defendant for recovery of Rs.96,344/- against defendant

the Bhogpur Cooperative Sugar Mills Ltd. Bhogpur,

District Jalandhar, Punjab.

3. It is pleaded by the plaintiff that he is carrying

on his business under the name and style of M/s

V.S.Industries, G.T.Road, Phagwara, and deals in the

supply of lime. In reply to the quotations submitted by

the plaintiff, the Punjab State Federation of Cooperative

Sugar Mills Limited, Chandigarh, placed Order

No.PSF/Lime/A-2/97/74-75 dated 21.10.1997 for the

supply of 440 M.T.Lime at the rate of Rs.2150/- M.T. to

the defendant. The said order was also confirmed by

the defendant and in response to the said order, the

plaintiff supplied quick lime to the defendants vide the

following bills:-

                             Bill No.& Date                    Amount
                             1301/1.4.1997                     Rs.15,147/-
                             1303/5.4.1997                     Rs.17,523/-
                             1306/10.4.1997                    Rs.12,997/-
                             1313/17.4.1997                    Rs.16,318/-
                             1315/23.4.1997                    Rs.17,318/-
                             1318/27.4.1997                    Rs.17,738/-
 R.S.A.No. 3536 of 2009 (O&M)                                 3

                       1347/5.11.1997                   Rs.31,874/-
                       1348/12.11.1997                  Rs.33,035/-
                       1351/19.11.1997                  Rs.34,325/-
                       1356/4.12.1997                   Rs.33,475/-
                       1357/12.12.1997                  Rs.34,884/-
                       1361/23.12.1997                  Rs.34,862/-
                       1364/30.12.1997                  Rs.35,120/-
                       1366/8.1.1998                    Rs.35,357/-
                       1369/17.1.1998                   Rs.36,926/-
                       1375/27.1.1998                   Rs.34,722/-
                       1376/31.1.1998                   Rs.36,217/-

The total supply of lime was worth Rs.6,80,488-35 paise.

Out of the amount of goods supplied, the defendant made

the payment of Rs.6,17,810/- which amount was

appropriated towards the previous outstanding balance at

the close of financial year 1996-97 i.e. Rs.2,02,650-35

paise and the remaining amount towards the above

stated bills and in this way, balance amount of

Rs.62,678/- is due to be paid by the defendant to the

plaintiff. The last payment was made on 4.2.1998 by the

defendant through Bank Draft No.809384. It was

stipulated that if the payment of bills amount is not made

within 15 days, then an interest at the rate of 24% per

annum would be chargeable. However, the defendant did

not make the payment as agreed, rather declared that

the lime supplied by the plaintiff is not according to the

specifications. It was a just lame excuse made by the
R.S.A.No. 3536 of 2009 (O&M) 4

defendant. In fact, the defendant was interested to

purchase the lime from other party for wilful gain. After

declaring the goods as substandard, the defendant

purchased the lime from other companies at higher rate

and in this way, they deprived the plaintiff from supplying

the goods further to them and the defendants also caused

loss to the plaintiff. In fact, the plaintiff had not only

supplied the quick lime to the defendants, but he had

supplied the same to various concerns and they never

raised any objection. On repeated requests made by the

plaintiff, on 19.5.1998, the defendant issued a cheque

dated 19.5.1998 for Rs.117-10 paise to the plaintiff and

as per their own calculations, they deducted a sum of Rs.

56,083-15 paise, illegally and unlawfully. Then the

plaintiff protested against this illegal deduction and

referred the matter to the Managing Director, Punjab

State Federation of Cooperative Sugar Mills Limited,

Chandigarh, requesting him for the release of balance

amount, but they also did not give any reply to the letters

of the plaintiff. Hence, the present suit for recovery of

Rs.96,344/- including interest amount to Rs.33,783/- at

the rate of 24% per annum.

4. Notice of the suit was given to the defendant.

Defendant appeared and filed the written statement by
R.S.A.No. 3536 of 2009 (O&M) 5

taking preliminary objections that the suit is barred by

limitations; that the Civil Court has no jurisdiction to

entertain and try this suit, which is barred by Arbitration

Law; that the suit is bad for non-joinder of necessary

parties i.e. Punjab State Federation of Cooperative Sugar

Mills Limited, Chandigarh; that the plaintiff is estopped

from filing the present suit by his own act and conduct;

that the plaintiff has not come to the Court with clean

hands and that the suit of the plaintiff is not maintainable

in the present form. Upon merits, it has been pleaded

that the Sugarfed, Punjab had placed an order

No.PSF/Lime/A-2/97/74-75 dated 21.10.1997 for the

supply of 440 M.T. Lime at the rate of Rs.2,130/- per M.T.

to the defendant, during the crushing season 1997-98

only. Since the lime supplied by the plaintiff was not as

per the specifications of the purchase order, resultantly,

the plaintiff was informed telegraphically as well as by

post, a number of times to improve the quality of the lime

as the same was of the inferior quality and was not as per

the specifications, but the plaintiff did not pay any heed to

the written requests made by the defendant. In this way,

the defendant had to purchase the lime at higher rate

from the market in order to fulfill their requirement. The

lime supplied by the plaintiff was also got tested and it
R.S.A.No. 3536 of 2009 (O&M) 6

was found below the specifications, as such, the

defendant was well within their right to deduct the amount

as per Clause 9 of the Purchase Order. The plaintiff has

already settled the accounts with the defendants on

19.5.1998 after receiving a cheque for Rs. 117-10 paise.

Hence, no amount as prayed for by the plaintiff is due

from the defendant. Rest of the averments have been

denied. It has been prayed that the suit of the plaintiff be

dismissed with costs.”

On the pleadings of the parties, following issues were

framed by the trial Court:-

“1. Whether the plaintiff has settled account with

the defendant and no amount is due from the defendant

under the bills mentioned in para No.3 of the plaint? OPD

2. Whether the plaintiff is entitled to the recovery

of suit amount along with interest as prayed ? OPP

3. Whether this Court has no jurisdiction to

entertain and try the present suit? OPD

4. Whether the suit is barred by limitation? OPD

5. Whether the suit is barred by law of

arbitration? OPD

6. Whether the suit is bad for mis-joinder and

non-joinder of necessary parties? OPD

7. Relief. “

R.S.A.No. 3536 of 2009 (O&M) 7

After hearing learned counsel for the appellant, I am of

the opinion that the present appeal is devoid of any merit and

deserves to be dismissed.

Admittedly, the defendant had made purchase of lime

from the plaintiff vide purchase order dated 21.10.1997, Ex.D-2. The

defendant accepted the delivery of lime from the plaintiff. Out of the

total sale consideration of Rs.6,80,488-35 paise, defendant made

payment of Rs.6,17,810/- to the plaintiff. Since the payment

regarding the remaining amount was not made to the plaintiff, the

plaintiff filed the present suit for recovery of the balance amount. The

case of the defendant was that the lime supplied qua the remaining

amount was of substandard quality and hence, it had settled the

accounts with the plaintiff after deducting the amount regarding

substandard lime, while making the full and final payment to him.

The defendant placed reliance on report of the Chemical Analyst to

the effect that the lime supplied by the plaintiff was of substandard

quality. However, the Chemical Analyst, who had prepared the

report, was not examined by the defendant to prove the said report.

In these circumstances, the learned Additional District Judge rightly

held that no reliance could be placed on the report of the Chemical

Analyst.

Since the appellant had contested the suit and had not

asked for reference of the case to Arbitrator before filing the written

statement, the argument raised by the learned counsel that the
R.S.A.No. 3536 of 2009 (O&M) 8

dispute should have been referred to Arbitrator is without any force.

Both the Courts below, after appreciating the evidence on record,

held that since the lime in question had been used/utilized by the

defendant, the defendant was liable to make payment to the plaintiff

regarding the lime supplied to it. The last payment was made by the

defendant on 9.5.1998. Hence, the suit filed by the plaintiff was within

limitation.

No substantial question of law arises in this regular

second appeal. Accordingly, the same is dismissed.

(SABINA)
JUDGE
October 05, 2009
anita