Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 19, Cited by 0]

Bombay High Court

Potey Brothers And Ors. vs Union Of India (Uoi) on 3 September, 1996

Equivalent citations: 1998(1)BOMCR497

JUDGMENT
 

B.U. Wahane, J.
 

1. A bunch of 17 appeals, conveniently, with the consent of the learned Counsel of the parties, is disposed of by the common judgment, as the consignments of betel leaves (Mitha Pan) were despatched on 21-4-89 at Howrah, the same were received at it's destination i.e. at Nagpur on 25-4-89 and thereby the facts and the legal issues involved are one and the same except the claim differs.

2. The claims claimed by the appellants, allowed and disallowed in each case by the learned Railway Claims Tribunal, Nagpur, are detailed as under:

Details are omitted.
Details are omitted.
------------------------------------------------------------------------------------------
S.N.  First   Claim           Name of                 Amount
      Appeal  Application     the          ----I------------------------------------------
      No.     No. & its       appellant/      Claimed          Awarded          Disallowed
              date of         applicant
              decision
1      2           3              4             5                 6                   7
------------------------------------------------------------------------------------------
1. 243/ 16/OAI/RCT/ M/s. Potey 1467.00 Damages 733.80 Damages 733.80 @
91. NGP/91 Brothers @ 80% @ 40% 40% 26-3-91 as ass-

essed by Rly.

146.75 10% Nil -- 146.75 loss of profit 50.00 Notice 25.00 -- 25.00 charges

------------ ------------ -----------

                                              1664.35  Total     758.00 Total      905.55 Total
-----
2.    243/   16/OAI/RCT/      M/s. Potey     1467.00 Damages    733.80Damages     733.80 @
      91.    NGP/91           Brothers               @ 80%      @ 40%             40%
             26-3-91                          as ass-
                                              essed by
                                              Rly.
                                              146.75        10%      Nil          146.75
                                                         loss of
                                                         profit
                                               50.00     Notice  25.00  ---        25.00
                                                         charges
                                             ------------     ------------        ------------
                                             1664.35 Total      758.00 Total      905.55 Total
-----
3.    277/   311/OAI/RCT/     M/s. Pradeep     619.40 Damages    309.70 Damages    309.70
      91.    NGP/90           Kumar                   @ 80%        @ 40%
             22-4-91          Raipurkar       as ass-
                                              essed
                                                61.95            10%   Nil          61.95
                                                         loss of
                                                         profit
                                                50.00    Notice   25.00    Notice   25.00
                                                         charges           charges
                                             ------------     ------------       -------------
                                               731.35 Total     334.70 Total      396.65  Total
-----
4.    517/   91/OAI/RCT/      M/s. Asif       1340.60 Damages   670.30 @40%       670.30
             NGP/91.          Panwala                 @ 80%
                                              as ass-
                                              essed by
                                              Rly.
                                               134.05            10%   Nil        134.05
                                                         loss of
                                                         profit
                                                50.00    Notice  25.00     Notice  25.00
                                                         charges           charges
                                             ------------     ------------       ------------
                                              1524.65 Total     695.30 Total      829.35 Total
-----
5.    519/   320/OAI/RCT/     Nilkanthrao      664.25 Damages   332.12 @40%       332.13 @
      91     NGP/90.          Marotrao                @ 80%                       40%
             28-6-91.         Ingoley         as ass-
                                              essed by
                                              Rly.
                                                66.40            10%   Nil         66.40
                                                         loss of
                                                         profit
                                                50.00    Notice  25.00     Notice  25.00
                                                         charges           charges
                                             ------------     ------------       ------------
                                               780.65 Total     357.12 Total      423.53 Total
-----
6.    520/   316/OA-I/RCT/    Nilkanthrao      845.50 Damages   422.76 @40%       422.74   @
      91     NGP/90.          Marotrao                @ 80%                       40%
             28-6-91.         Ingoley         as ass-
                                              essed by
                                              Rly.
                                                84.55            10%   Nil         84.55
                                                         loss of
                                                         profit
                                                50.00    Notice  25.00     Notice  25.00
                                                         charges           charges
                                             ------------     ------------       ------------
                                               980.05 Total     447.76 Total      532.29 Total
-----
7.    521/   73/OA-I/RCT/     Dulekhan         515.20 Damages   257.60 @40%       257.60   @
      91     NGP/91.          Esmail-                 @ 80%                       40%
                              Khan.           as ass-
                                              essed by
                                              Rly.
                                                51.50            10%        ---    51.50
                                                         loss  of
                                                         profit
                                                50.00    Notice  25.00     Notice  25.00
                                                             charges       charges
                                             ------------     ------------       ------------
                                               616.70 Total     282.60 Total      334.10 Total
-----
8.    528/   56/OAI/RCT/      M/s. Betel      1162.05 Damages   581.02 @40%        581.03 @
      91     NGP/91.          Stores.                 @ 80%                       40%
             28-6-91.                         as ass-
                                              essed by
                                              Rly.
                                               116.20       10%   Nil             116.20
                                                         loss of
                                                         profit
                                                50.00    Notice  25.00     Notice  25.00
                                                         charges           charges
                                             ------------     ------------       ------------
                                              1328.25 Total     606.02 Total      722.23 Total
-----
9.    533/   272/OAI/RCT/     Rambhau         1962.80 Damages   981.40 @40%       980.40 @
      91     NGP/90.          Jagannath               @ 80%                       40%
             30-4-91.         Khurpade        as ass-
                                              essed by
                                              Rly.
                                               196.30       10%      Nil          196.30
                                                         loss of
                                                         profit
                                                50.00    Notice  25.00     Notice  25.00
                                                         charges           charges
                                             ------------     ------------       ------------
                                              2208.10 Total    1006.40 Total     1201.70
-----
10.   540/   150/OAI/RCT/     Ramesh          5562.15 Damages  2781.08 @40%      2781.07 @
      91.    NGP/91           Baliramji               @ 80%                       40%
             25-7-91.         Labade          as ass-
                                              essed by
                                              Rly.
                                               556.20       10%      Nil          556.20
                                                         loss of
                                                         profit/
                                                         interest
                                                50.00    Notice  25.00     Notice  25.00
                                                         charges           charges
                                             ------------     ------------       ------------
                                              6168.35 Total    2806.08 Total     3362.2 Total
-----
11.   541/   90/OA-I/RCT/     M/s. Ashif      1641.70 Damages   820.84 @40%       820.86 @
      91.    NGP/91.          Panwala                 @ 80%                       40%
             31-7-1991.                       as ass-
                                              essed by
                                              Rly.
                                                 164.15     10%         ---       164.15
                                                         loss of
                                                         profit
                                                  50.00  Notice  25.00     Notice  25.00
                                                         charges           charges
                                             ------------     ------------       ------------
                                              1855.85 Total     845.84 Total     1010.01 Total
-----
12.   544/   57/OAI/RCT/      M/s. Nalini     1289.85 Damages   644.80 @40%       645.05 @
      91     NGP/91.          Jagannath               @ 80%                       40%
             28-6-91.         Bonde           as ass-
                                              essed by
                                              Rly.
                                               128.95       10%         ---       128.95
                                                         loss of
                                                         profit
                                                50.00    Notice  25.00     Notice  25.00
                                                         charges           charges
                                             ------------     ------------       ------------
                                              1468.80 Total     669.80            799.00
-----
13.   545/   55/OAI/RCT/      M/s. Betel      1069.75 Damages   534.88 @40%       534.87 @
      91.    NGP/91.          Stores.                 @ 80%                       40%
             28-6-91.                         as ass-
                                              essed by
                                              Rly.
                                               106.95                   ---       106.95
                                                         Loss of
                                                         profit
                                                50.00    Notice  25.00     Notice  25.00
                                                         charges           charges
                                             ------------     ------------       ------------
                                              1226.70 Total     559.88 Total      666.82 Total
-----
14.   547/   280/OAI-RCT/     Ravindra        1568.40 Damages   784.20 @40%       784.20
      91.    NGP/90.          Narayan                 @ 80%                       40%
             8-7-91.          Bonde.          as ass-
                                              essed by
                                              Rly.
                                               156.85    Loss of        ---       156.85
                                                         profits.
                                                50.00    Notice  25.00     Notice  25.00
                                                         charges           charges
                                             ------------     ------------        ------------
                                              1775.25 Total     809.20 Total      966.05 Total
-----
15.   551/   146/OA-I/RCT/    M/s. Keshari-    219.40 Damages   609.70 @40%       609.70 @
      91.    NGP/91.          lal Panwala.            @ 80%                       40%
             3-7-91.                          as ass-
                                              essed by
                                              Rly.
                                               121.95       10%         ---       121.95
                                                         loss of
                                                         profit
                                                50.00    Notice  25.00     Notice  25.00
                                                         charges           charges
                                             ------------     ------------        ------------
                                              1391.35 Total     634.70            756.65
-----
16.   552/   72/OA-I/RCT/     Dulekhan        635.20  Damages   317.60 @40%       317.60 @
      91.    NGP/91.          s/o                         @ 80%                   40%
             28-6-91.         Esmailkhan.     as ass-
                                              essed by
                                              Rly.
                                               63.50        10%         ---        63.50
                                                         loss of
                                                         profit/
                                                         interest.
                                               50.00     Notice  25.00     Notice  25.00
                                                         charges           charges
                                             ------------     ------------        ------------
                                              748.70 Total      342.60 Total      406.10 Total
-----
17.   553/   71/OAI/RCT/      Dulekhan        460.15 Damages    230.08 @40%       230.07 @
      91.    NGP/91.          Esmailkhan.            @ 80%                        40%
             28-6-91.                         as ass-
                                              essed by
                                              Rly.
                                               46.00        10%         ---        46.00
                                                         loss of
                                                         profit/
                                                         interest.
                                               50.00     Notice  25.00     Notice  25.00
                                                         charges           charges
                                             ------------     ------------        ------------
                                              556.15 Total      255.08 Total      301.07 Total
-----

 

There being no settlement between the parties, in all the appeals, the appellants/original applicants issued notices under section 78-B of the Indian Railways Act, 1890, and section 80 of the Code of Civil Procedure. In spite of the statutory notices received by the respondent, the claims not being settled, the appellants filed the claims before the Railway Claims Tribunal, Nagpur.

In each case, the appellants filed affidavit by way of evidence. The respondent filed only written statement, thereby led no evidence oral or documentary or even by way of affidavit.

4. Considering the evidence led by the parties and perusing the documents, the Railway Claims Tribunal, in para 8 of the judgment, observed that;

"The consignment which was booked on 21.4.89, should have been delivered at destination latest by 24.4.89".

Thereby according to the Tribunal, the consignment was delayed by one day in transit and this could have happened only due to some negligence or misconduct on the part of the Railway staff. The damage assessed, as however, 80% which appears to be excessive for marginal delay of only one day in transit.

In the same para, the Tribunal, while reducing the damages claimed by the appellants, observed that;

"Some inherent defect or vice in the consignment while booking. The responsibility for the damages should, therefore, be apportioned between the transporter and the consignee."

The appellants are awarded 40% damages by the Railway Claims Tribunal, Nagpur against the assessment of 80% of damages.

The loss of profits @ 10% claimed by the appellants is rejected in view of the provisions under section 78(d) of the Indian Railways Act. Rs. 25/- as notice charges were granted and thereby the claim of Rs. 50/- as notice charges has been rejected.

4. Shri B.P. Dubey, the learned Counsel for the appellants, in all the appeals, raised the following points;

i) The findings of the Railway Claims Tribunal, Nagpur are based on no evidence.

ii) Whether the damages once assessed by the Railway Authorities, can be reduced by the Railway Claims Tribunal ?

iii) Once the delay in transit is accepted by the Railway, whether it requires further proof as regards the quantum of damages;

iv) Considering trend of Judicial pronouncements to award damages at market rate, the claim for loss of profit can still be considered to be a remote damages?

v) Whether the notice charges of Rs. 50/- as claimed is excessive so as to justify rejection of Rs. 25/- towards the same?

5. With the assistance of Shri B.P. Dubey, the learned Counsel for the appellants and Shri P.S. Lambat the learned Counsel for the respondent- Railway, I have perused the various provisions of the Indian Railways Act, 1890, Rules, Indian Railways Commercial Manual, pleadings, affidavits and findings.

6. According to the appellants, they despatched the consignment of best quality 'Meetha Pan' on 21-4-1989, by Express Train Howrah to Nagpur, under the Parcel Way Bill. Normally, the consignment should have been received at the destination i.e. Nagpur Parcel Office on the next day. Though the parcel way bill was presented on 22nd, 23rd and 24th of April, 1989, no delivery was given as the consignment was not reached it's station of destination. The appellants very specifically in para 3 stated that the betel leaves sent from Howrah reaches Nagpur on the next day of the booking as the consignments are usually attached to the Howrah-Bombay Express Train for which extra freight is charged. It is further alleged by the appellants that on enquiry it was revealed that the parcel van attached to Howrah -Bombay Express Train on 21-4-1989, instead of unloading the consignments at Nagpur, was overcarried and detained at Manmad or somewhere else till 24-4-1989. It is an apparent negligence and carelessness on the part of the Railway Authorities and it's staff.

The respondents in their written statement denied the fact that the consignments handed over to the Railway were to be sent by Express Train on the same day, as there was no contract or guarantee to that effect. It depends upon the capacity and rooms in parcel Van. Similarly, the allegations levelled in para 4 to the effect that the consignments in parcel Van were sent by 30 UP Express (Howrah-Bombay Express) Train and the same was carried to Manmad or somewhere else, are denied.

According to the respondent, the consignments being booked on owner's risk, the respondent is not supposed to know the quality and conditions of the contents which are packed in bundles by the consigner, his agents or labourers. There being no negligence and misconduct on the part of the Railway Staff, the respondent is not liable for any loss, if any, caused to the appellants.

7. Rule 606 of Coaching Tariff No. 23-Part I (Volume II) deals with the declaration of contents of parcels, Sub-rule (1) of Rule 606 reads as under :

"When the parcels contain articles of the following descriptions, they must be declared in writing by the sender or his authorised agent in the Forwarding Note at the time of booking-
a) Articles carried at Owner's Risk rate.
b) Articles of a perishable nature.
c) Articles mentioned in Rules 604 and 1801.
d) Articles defectively packed or in a defective condition.
e) Explosives and other dangerous goods."

Sub-rule (2) of Rule 606 refers that;

"When a parcel contains any of the articles above specified descriptions of the contents should be given in the parcels Way Bill".

Rule 618 deals with the Rates for Parcels. Sub-rule 3 of Rule 618 deals about the additional charges to be levied as indicated below:

"a) No perishable traffic should be carried by Mail/Express trains except on payment of a surcharge of 20 per cent for all distances.
b) No surcharge will be levied on non-perishable traffic carried by Mail/Express trains.
c) All traffic, perishable or non-perishable when carried by-
i) Superfast trains should be charged at two and half times of the appropriate rate applicable for carriage by Mail/Express trains.
ii) Rajdhani Express trains should be charged at 5 times the parcel rates for carriage by Mail/Express trains.

Rule 619 deals with the Parcels of betel or pan-leaves, butter, cream and khoa (dried milk). It reads as under :

"619. Parcels of betel or pan leaves, butter, cream and khoa (dried milk)- when booked at Owner's Risk will be charged at Scale C.P. -1 rates shown in I.R.C.A. Coaching Tariff, Part III. These rates apply on the through distance with one minimum only divisible in the ratio of distance over the Railways involved".

Under this Rule, there are notes. Note No. 2 speaks that;

"Prepayment of freight is compulsory."

8. 'Perishable good' as stated in Black on Law Dictionary, means;

"goods which quickly decay and lose their value if not put to their intended use within a short period of time."

As stated in Jowitt on Dictionary of English Law, it means;

"goods which decay and lose their value if not consumed soon, as fish, fruit or the like."

9. Perishable articles (goods) are those articles which on account of their inherent qualities or weakness are liable to be decayed or deteriorated after a lapse of time. Articles or things having inherent weakness or natural deterioration nature are also included e.g. a fluid substance which ordinarily evaporates or leaks. Perishable articles are, therefore, those articles which on account of their inherent infirmity or natural tendency to decay or deteriorate in the ordinary circumstances or from their natural tendency to offer vescence or develop acidity. Fruits, vegetables are included in the list of perishable articles so also acid and other liquid substances, which from their ordinary diminishing or evaporating character are likely to decrease or disappear while in transit unless special precautions are taken.

10. It is not disputed that the betel leaves are the perishable goods. The contract for carriage by Railway does not expressly or by necessarily implication fix any time for the performance of the contractual obligation. The Law implies that the goods must be delivered within reasonable time. The reasonable time would be looking to the circumstances of the case. Where the Railway Administration has failed to deliver the goods within a reasonable time and the delay was on account of the misconduct of the servants of the Railway Administration and there was a depreciation in the value of the goods, as a result of the fall in the market price, the plaintiff is entitled to the damages as a result of fall in the market price.

Rule 933 of the Indian Railways Commercial Manual, deals with the Despatch of parcels, which speaks as under :

"Parcels must be despatched as quickly as possible. Parcels of a perishable nature, newspapers, and cinematograph films should however, be despatched by the first suitable train so that they may reach their destination the earliest. Individual railways have issued pamphlets containing instructions for the clearance of parcels traffic, both local and through. The staff should carefully study these pamphlets and strictly act upon the instructions contained in them".

11. The Howrah-Nagpur-Bombay V.T. Trains are shown at page No. 79, Table B, of the Central Railway Time Table No. 59 issued in the month of May 1988. Four trains departing from Howrah are designated as Up Trains. They are as under :

i) 60 Up Hawhra-Bombay Gitanjali Express departs Howrah at 13.15 hours and reaches Nagpur next day 7.45 a.m.
ii) 30 Up Howrah Bombay Express, departs from Howrah at 12.30 hours and reaches Nagpur at 12.05 hours.
iii) 2 Up Howrah Bombay Mail departs from Howrah at 20.30 hrs. and reaches Nagpur at 15.45 hour; and
iv) 134 Up Howrah-Ahamadabad Express departs from Howrah at 21.00 hours and reaches at Nagpur at 16.00 hours.

From this data, it is clear that the above trains departing from Howrah reach at Nagpur within 24 hours from their departing time.

Undisputedly, in all the cases, the consignments were booked on 21-4-1989 and reached on 25th April 1989. In case the consignments are despatched by the suitable available train on the very day of despatch i.e. 21-4-89, the consignments would have reached on 22nd April 1989 at Nagpur. Even in case of the despatch of the consignments on 22-4-89 at Howrah, would have reached at Nagpur by 23rd April 1989. It is apparent that there is a delay in transit of the consignments of betel leaves which were found damaged to the extent of 80%, when the open delivery was given to the consignee/it's agents on 25-4-1989 at Nagpur.

12. The respondent has not placed any material, though in possession, on record to indicate in fact when the consignments were despatched from Howrah and further indicating the circumstances which resulted the delay in transit. The Railway Claims Tribunal, Nagpur in para 8 of the order, observed that;

"the damage may have caused by some other factors i.e. some inherent defect or vice in the consignment while booking".

For this observation, there is no basis whatsoever. Though the respondent has not placed any material or data to suggest that there was inherent defects or vices in the consignments while booking on 21-4-1989, the learned Railway Tribunal expressed above opinion on mere surmises. In fact, opinion must also be based on some evidence oral or documentary.

13. In view of the provisions of section 77(C) of the Indian Railways Act, 1890, the Railway Administration is not responsible for damages declaration, etc. of goods in defective condition or defectively packed. In the instant cases, it is not a case of the respondent that the consignments/parcels were in defective condition resultant damages/deterioration of the betel leaves.

In a case of The State v. Muhammad Moinuddin, Their Lordships, in para 11, discussed the purpose of the Rule of the despatch as regards the despatch of perishable goods by next available train.

Their Lordships observed that ;

"When an article of perishable nature is accepted for transport the Rly. Administration must be presumed to know that it must be despatched as quickly as possible. Where, therefore, it is not possible to despatch the article by the first train leaving the booking station due to want of space in such train, then the obvious course open to the Railway Administration is not to accept the perishable articles unless and until there is space or accommodation available in the train by which the article in question has to be despatched. If the Railway Administration accepts an article of perishable nature for transport, and instead of despatching it by the first available means, it allows the article to remain lying at the booking station for days together, then it can not maintain that it has taken that care which it is expected to take as a bailee as provided for in section 73 of the Act. I am, therefore, unable to accept the contention put forward by Mr. Bose and I have come to the conclusion that the Railway Administration cannot escape its liability for the loss or damage to the consignment in the present case."

14. As the consignor only contacts with the receiving railway for safety carrier of the goods and its delivery at the destination station, the receiving Railway acts as agent of the consignor in this connection. Thus, the Railway is always responsible for the consignor for the fault of its agent but not vice versa.

It is the general responsibility of a Railway Administration as a carrier of animals and goods for the loss, destruction, damage, deterioration or non-delivery, in transit, of animals or goods delivered to the administration to be carried by railway. However, the provision of section 73 of the Indian Railways Act, 1890, provides exceptions in case of;

a) act of God;

b) act of war;

c) act of public enemies;

d) arrest, restraint or seizure under legal process;

e) orders or restrictions imposed by the Central Government or a State Government or by any officer or authority subordinate to the Central Government or a State Government authorized in this behalf;

f) act or omission or negligence of the consignor or the consignee or the agent or servant of the consignor or the consignee;

g) natural deterioration or wastage in bulk or weight due to inherent defect, quality of vice of the goods;

h) latent defects;

i) fire explosion or any unforeseen risk.

Proviso also provides that the Railway Authority is not relieved of it's responsibility for the loss, destruction, damage, deterioration or non-delivery unless the Administration proves that it has used reasonable foresight and care in the carriage of the animals or goods. The proviso reads as follows;

"Provided that even where such loss, destruction, damage, deterioration or non-delivery is proved to have arisen from any one or more of the aforesaid causes, the railway administration shall not be relieved of its responsibility for the loss, destruction, damage, deterioration, or non-delivery unless the administration further proves that it has used reasonable foresight and care in the carriage of the animals or goods."

15. The foundation for the liability being the general law relating to the standard of care which a bailee is required to take and there being no dispute in the case regarding the basis of liability, the care which the bailee is required to take of the goods bailed to him is that of a man of ordinary prudence would take of his goods of the same bulk and quality and value. This aspect finds support by the dictum of Their Lordships in a case of Union of India v. M/s Udho Ram and Sons, . In para 9, it is observed that;

"The responsibility of the railways under section 72 of the Indian Railways Act is subject to the provisions of section 151 of the Indian Contract Act. Section 151 states that in all cases of bailment, the bailee is bound to take as much care of the goods bailed to him as a man of ordinary prudence would, under similar circumstance, take of his own goods of the same bulk, quality and value as the goods bailed".

16. From the provisions discussed above and the provisions of the Indian Railways Act, 1890, as also the views expressed by Their Lordships of the Hon'ble Supreme Court, a burden casts on the carrier to prove that the reasonable care was taken. This aspect is dealt by Their Lordships of the Patna High Court, in a case of Union of India and another v. Orissa Textile Mills Ltd. and another, . In para 9, it is observed that;

"Under the scheme of the Railways Act, as a bailee, in respect of the goods entrusted to it for carriage at carrier's risk, the Railway is liable for damages. Section 73 of the Railways Act provides statutory immunity in respect of damages arising out of stated causes, but the proviso makes it abundantly clear that it is for the carrier to establish that the damage occurred in spite of use of reasonable foresight and care. Under the law, it was for the Railways Administration to plead immunity and it denied, establish the plea by proof. The proviso makes the position clear that immunity can be claimed only by the further proving that reasonable foresight and care had been used. The burden, therefore, is squarely on the Railway Administration to come under the umbrella of protection of immunity."

In a case of Union of India v. Radhakisan s/o Ramnath, A.I.R. 1969 Bombay 7. His Lordship discussed essential conditions which are available to the Railway Authority to take advantage of section 74-A of the Indian Railways Act, 1890. His Lordship observed that;

"Before the Railway authorities want to take advantage of section 74-A certain essential conditions are required to be satisfied as enumerated in that section. These conditions are:
1. That the goods which are tendered to the railway administration must be in a defective condition or must be either defectively packed or packed in a manner not in accordance with the general or special order as provided by sub-section (2) thereof.
2. The fact of such condition or defective or improper packing has been recorded by the sender or his agent in the forwarding note and
3. Deterioration, leakage, wastage or damage in transit must be a consequence of the defective condition or the defective packing must result in leakage, wastage or damage in transit. It is only if these conditions are satisfied that it is open to the railway administration to take recourse to this section and then say that the railway administration shall not be liable for any deterioration, leakage, wastage or damage or for the condition in which such goods are available for delivery at destination, except upon a proof of negligence or misconduct on the part of the railway administration or of any of its servants. But if in a given case the damage is not in any way related to or is not a consequence of the defective packing, obviously the condition necessary for the operation of section 74-A is not fulfilled."

A reliance is placed by Shri Dubey, the learned Counsel for the appellants, on a case of Union of India v. M/s Kalinga Textiles Private Ltd. Company and another, (Nagpur Bench) (Deshmukh and Chandurkar, JJ). In this case, in transit a wagon caught fire. The fire was not extinguished on the way but at the destination. Their Lordships observed that;

"The responsibility of the railways as carriers is that of bailees under the provisions of sections 151, 152 and 161 of the Contract Act, subject to the provisions of the Railways Act. Where an entire wagon was hired and fire had taken place to the wagon on the way, it is for the Railway Administration to lead evidence about the transit of this wagon from place to place and to disclose the entire information about the care taken in the handling of these goods. When the wagaon is found to have caught fire it would be appropriate for the defendant railway administration to lead evidence of the Train Examiner who examined the wagon before it was allotted and also of the Train Examiner who was supposed to examine it after the fire took place. These two reports would give the Court some idea about the condition of the wagon and the probable cause why the wagon should catch fire. Where the Railway Administration have not rationally explained how the fire took place nor have the railway servants taken proper steps for extinguishing the fire immediately with a view to minimise the damage to the goods, negligence of the servants of the defendant-railway administration will have to be presumed as the cause which caused the fire. Negligence of Railway servants held proved".

In a case of Union of India v. West Punjab Factories Ltd., , in which Their Lordships observed that:

"Under section 72 of the Indian Railways Act, the responsibility of the railway administration for the loss, destruction or deterioration of animals or goods delivered to the administration to be carried by railway is subject to the other provisions of the Act, that of a bailee under sections 151, 152 and 161 of the Indian Contract Act. The responsibility continues until terminated in accordance with sections 55 and 56 of the Railways Act."

In a case of Union of India, New Delhi v. Shantilal Nanchand Jain, considering the facts and circumstances of keeping a parcel of sarees near the verandah of the Railway Station without entrusting it to any person to take care, held that it amounts to a negligence under section 72 of the Indian Railways Act. His Lordship observed;

"Keeping a parcel of sarees near the verandah of the Railway Station without entrusting it to any person is not the manner in which any person would have dealt with his own goods in similar circumstances. The amount of care enjoined on the Railway Administration under section 72 of the Indian Railways Act, 1890, read with section 151 of the Indian Contract Act, 1872, cannot therefore be said to have been taken by the administration in respect of the parcel. The mere presence of a Railway servant on duty, on the night of theft cannot affect this inference when he had not been entrusted with the parcel".

In a case of Dominion of India v. Rupchand Heerachand, A.I.R. 1953, Nagpur 169, considering the facts and circumstances of the case, Their Lordships observed in para 17 that;

"the employees of the Railway Administration are guilty of misconduct if they do not provide proper type of wagons for the carriage of goods and caused un-necessary delay in transit".

18. In a case of Union of India v. Brijlal Purshottamdas, , Their Lordships considered the purport of "goods carried at owner's risk rate" and the provisions of section 74(C)(3) and 74(D). The entire discussion is in paras 3, 4 and 5. Their Lordships held in para 5 as follows;

"If the written statement filed by the administration discloses facts which show that in the common course of events the loss would not have happened if proper care had been taken, a presumption of negligence is raised and it is for the administration to rebut it by contrary evidence. In the absence of such evidence the Court may draw the inference that the loss was caused by the negligence of the administration."

According to me, the discussion made in paras 3 and 4 need to be reproduced here.

"3. The case is governed by the Indian Railways Act, as it stood in 1951. The goods were carried at owner's risk rate and sections 74(C)(3) and 74(D) of the Act were attracted. Section 74(C)(3) provides that in such a case the Railway Administration was not responsible for any loss, destruction, deterioration or damage to the goods from any cause whatsoever "except upon proof that such loss, destruction, deterioration or damage was due to negligence or misconduct on the part of the Railway Administration or any of its servants". As the explanation of the loss is within the exclusive knowledge of the railway administration it is almost impossible for the consignor to discharge this burden of proof. Section 74(D) lightens this burden and imposes upon the administration in some cases the duty of disclosing to the consignor how the consignment or the package was dealt with throughout the time it was in its possession or control. If the negligence or misconduct can fairly be inferred upon such disclosure the burden of proof under section 74(C)(3) is discharged. Section 74(D) is as follows :---
"Notwithstanding anything contained in section 74-C-
(a) where the whole of a consignment of goods or the whole of any package forming part of a consignment carried at owner's risk rate is not delivered to the consignee and such non-delivery is not proved by the railway administration to have been due to any accident to the train or to fire, or,
(b) where, in respect of any consignment of goods or of any package which had been so covered or protected that the covering or protection was not readily removable by hand, it is pointed out to the railway administration on or before delivery that any part of such consignment or package had been pilfered in transit, the railway administration shall be bound to disclose to the consignor how the consignment or package was dealt with throughout the time it was in its possession or control, but if negligence or misconduct on the part of the railway administration or of any of its servants cannot be fairly inferred from such disclosure, the burden of proving such negligence or mis-conduct shall lie on the consignor".
"4. Section 74(D) envisages a disclosure in the form of a precise statement of how the consignment was dealt with by the administration followed by evidence at the trial in proof of the statement. The section clearly contemplates that on this matter the administration should submit its evidence first at the trial, and it is only when negligence or misconduct cannot fairly be inferred from such evidence that the burden of proving the negligence or misconduct shifts to the consignor. In Surat Cotton Spinning and Weaving Mills Ltd. v. Secretary of State and Union of India v. Mahadeolal, the Risk Notes B and Z under consideration provided that in certain cases "the railway administration shall be bound to disclose to the consignor how the consignment was dealt with throughout the time it was in its possession or control and if necessary to give evidence thereof before the consignor is called upon to prove misconduct". Section 74-D does not expressly provide that the administration is bound if necessary to lead evidence as to how it dealt with the consignment before the consignor is called upon to prove misconduct or negligence but we think that this obligation is implicit in the duty of disclosure imposed by the section."

19. In a case of Union of India v. M/s B. Pralhad and Co., , in paras 41 and 45 it is observed that;

"If the damage is caused due to delay in transit, delay was prima facie proof of misconduct or negligence and thereby the Railway has to explain the delay".

In the above case, fresh plantains were sent from Savda Railway Station for delivery to the plaintiff at New Delhi Railway Station. Three days were required to bring the plantains to Delhi. But the goods were reached on the fourth day. Considering this fact, His Lordship in para 41 has observed that;

"How did the railway deal with the goods in transit ? This is a matter within their special knowledge, (section 106, Evidence Act). They have to explain. They have to prove. In this case no such evidence was given by the railway. The Court is entitled to draw an adverse presumption against them under section 114(g) of the Evidence Act See Union of India. v. Delhi cloth and General Mills Co. Ltd., A.I.R. 1964 Punj. 147."

His Lordship, therefore, observed in para 45 as follows:

"Delay is prima facie proof of misconduct and negligence. The train took unusual time. It was for the railway to explain it properly."

20. Shri Dubey, the learned Counsel for the appellants brought to my notice the provisions of section 58 of the Indian Railways Act, 1890 and corresponding Rule 97, in Chapter IX to the Indian Railways Commercial Manual. Under these provision, if the Railway authorities suspect any damage or leakage to the consignment, the Railway Servants on behalf of the Railway Administration can direct the consignor or it's agents to check and examine or to determine the rate which the Rly. Administration is entitled to charge in respect thereof. On refusal or neglect to open the parcel or packages containing the goods, the Railway Officers may refuse to carry the goods unless in respect thereof a rate is paid. Sub-sections (1) and (2) of section 58 of the Indian Railways Act being relevant are reproduced here as:

"58. Requisitions for written accounts of description of goods-
1. The owner or person having charge of any goods which are brought upon a railway for the purpose of being carried thereon, and the consignee of any goods which have been carried on a railway shall, on the request of any railway servant appointed in this behalf by the railway administration, deliver to such servant an account in writing signed by such owner or person, or by such consignee, as the case may be, and containing such a description of the goods as may be sufficient to determine the rate which the railway administration is entitled to charge in respect thereof.
2. If such owner, person or consignee refuses or neglects to give such an account, and refuses to open the parcel or package containing the goods in order that their description administration may, (a) in respect of goods which have been brought for the purpose of being carried on the railway, refuse to carry the goods unless in respect thereof a rate is paid not exceeding the highest rate which may be in force at the time on the railway for any class of goods, or (b) in respect of goods which have been carried on the railway, charge a rate on the railway, charge a rate not exceeding such highest rate".

Rule 907 of the Indian Railway Commercial Manual deals with the Examination of parcels which is reproduced as under:

"907. Examination of parcels.---The careful checking of parcels is the first essential in order to limit the liability of the railway by obtaining cogent and intelligent remarks on the forwarding note with regard to defective packing, deteriorated or damaged condition of contents of parcels etc. It is also necessary to see that the parcels tendered for despatch correspond with the entries in the forwarding note, and that they are packed according to packing conditions laid down in the Coaching Tariff and clearly addressed. When a consignment is defectively packed or is not packed in accordance with the prescribed packing conditions, or is in a defective condition, the nature of defect should be brought to the notice of the sender or his agent and suitable remarks obtained from him in the forwarding note. These remarks should be copied out, verbatim, on all the foils of the way-bill.
The staff are forbidden to pass any remarks on the parcel way bills that have not been recorded by the consigner or his agent on the forwarding note."

If any action would have been taken as contemplated under section 58 of the Indian Railways Act, 1890 and Rule 907 of the Indian Railways Commercial Manual, it would have been definitely reflected in the parcel way-bill, in respect of the consignments booked by the appellants. The documents are not produced so as to limit the liability of the Railway. While assessing the damage, nothing sort was done.

21. The respondent has not placed any material on record to show what reasonable care and precautions were taken in transit or while carrying the goods from the date of the booking of the consignment till its delivery to it's destination at Nagpur. Thus, the burden cast on the respondent was not discharged and thereby the damage caused to the consignments was due to negligence or misconduct on the part of the Railway Administration or any of it's servants.

22. In some cases in respect of perishable goods even one day delay is also considered as gross negligence or misconduct on the part of the Railway Administration. In a case of Damodar Debata v. Union of India, A.I.R. 1956 Orissa 222, the plaintiff had sent the consignment of 44 baskets of mangoes from Kantakapalli to Cuttack on 2.6.1952 under the parcel way-bill Exh.I. In the ordinary course the consignments should have reached the destination the next day i.e. on 3.6.1992, but the parcels reached its destination on 5.6.1952 with the result that the contents were found to be rotten and unfit for human consumption. His Lordship held that:

"it is the gross negligence and delay on the part of the Railway Administration in reaching the parcels to it's destination". In delivering the goods without any reasonable cause, no explanation whatsoever is coming forward from the Railway Administration as to the cause of the delay. Thus, the Railway Authority/Administration having failed to show as to how the consignment was dealt with during the time it was in their possession or how the delay had occurred, the only legal inference that can be drawn is that there was misconduct on the part of the Railway and the plaintiff is entitled to a decree."

In a case of G. Madar Sahib v. The Governor General of India in Council, , the consignment of mangoes was sent from Damalacheruvu on the M & S M Railway to Victoria Terminus, Bombay, on 5-8-1945. The mangoes reached Bombay in damaged condition owing to the considerable delay on the part of the Railways which attributed to their misconduct either on the part of their administration or their servants. Considering the facts of the case His Lordship in para 6 has observed that:

"The delay is not only unexplained but all efforts to get at the materials to establish, if possible the actual misconduct, were frustrated by the non-production of the relevant documents by the deliberate act of the railway concerned. In these circumstances, it is not surprising that the lower Court came to the conclusion that the Railway can not escape liability."

23. Shri Dubey the learned Counsel for the appellants very fairly brought to my notice the judgement and order passed by this Court (Desai, J.) in the First Appeal No. 260/91, with other First Appeals M/s. Potey v. Union of India, decided on 17-4-95, dismissing the First Appeals. According to Shri Dubey, the learned Counsel for the appellants, the facts and legal aspects of those appeals and the appeals in hand are identical. In those First Appeals though the Hon'ble Single Judge referred two citations of this Court, no view has been expressed whether the ratio laid down are applicable in those First Appeals or not ? Similarly, the submissions made on facts and legal aspects are not discussed in the judgment. So also the scope of sections 73 and 74 as regard the discharge of the burden by the Railway, in absence of the material placed on the record, has not been considered. In view of this, Shri Dubey, the learned Counsel for the appellants submitted that this Court can take a different view of this, as the view expressed by the Hon'ble Single Judge, in those First Appeals, is not binding on this Court.

Shri Dubey, the learned Counsel for the appellants further submitted that against the judgment dtd. 17-4-95 passed in the First Appeals, referred above, by the Hon'ble Singe Judge (Desai, J.), the L.P.A. is preferred and the same is pending for admission. Prior to those First Appeals referred to above, a bunch of First Appeals was dismissed at the stage of admission. In those First Appeals, the facts and the law points involved are the same. Against the said dismissal, the Latent Patent Appeals preferred are admitted and pending for final disposal.

23A. Shri Lambat, the learned Counsel for the respondent tried to support the impugned orders passed by the Railway Claims Tribunal. It is submitted that to prove that the consignments were in proper conditions and the betel leaves which were packed in the baskets were of the fresh nature, the evidence of the consignor or it's agent/representative was essential. In the absence of the evidence of the consignor or it's agent/representative, it is difficult to believe that the betel leaves which were packed in the baskets/consignments were fresh without damaged or spoiled condition. It is not a case of the respondent that at the time of booking the consignments, the betel leaves were not in good condition. If so, the Railway Authority would have placed on record the forwarding letter wherein the description of the goods are given. Similarly, if some action would have been taken by the Railway Authorities as contemplated under section 58 of the Indian Railways Act, 1890 and the Rule 907 of the Indian Railways Commercial Manual, some documents would have definitely been placed on record. Similarly, a question was posed to the learned Counsel to substantiate the basis on which the learned Railway Claims Tribunal arrived at the conclusion that "there may be inherent defect or vice in the consignments," the respondent could not lay hand on any material. Therefore, the opinion expressed in the judgment is merely on surmises.

Shri Lambat, the learned Counsel for the respondent placed reliance on the judgment and order dtd. 17-4-1995 delivered by Hon'ble Desai, J. It is not controverted by the learned Counsel who had also appeared in those First Appeals that the arguments advanced before the Court were not advanced by Shri Dubey, the learned Counsel for the appellants in those First Appeal before the Hon'ble Single Judge (Hon'ble Desai, J.). With highest regard for my brother Hon'ble Desai J., I find no discussion on the facts, various provisions of law and rules as also the observations or law laid down by Their Lordships of the Supreme Court and High Courts, cited by the learned Counsel Shri Dubey. It appears that the courtesy view has been taken without any discussion even on findings of facts. Thus, the findings of the Hon'ble Single Judge, in those First Appeals, are not binding on this Court and, therefore, I prefer to take different view.

24. Shri Dubey, the learned Counsel for the appellants vehemently submitted that the consignor and consignee being the different traders, the appellants are entitled for the loss caused to the consignments due to the negligence or misconduct on the part of the Railway Administration or it's staff. However, Shri Dubey, the learned Counsel for the appellants very fairly stated that there being Judicial pronouncements to the effect that the claimants are not entitled for the loss or damage caused to the consignments, in the alternate, the appellants are entitled to the admissible interest from the date of issuance of the statutory notice under section 78-B of the Indian Railways Act, 1890 and under section 80 of the Code of Civil Procedure.

25. I have perused the claim petitions. The appellants have not claim the interest. Their Lordships of the Supreme Court in a case of Union of India v. West Punjab Factories Ltd., , observed that:

"In the absence of any usage or contract, express or implied, or of any provision of law to justify the award of interest, it is not possible to award interest by way of damages and, therefore, no interest should have been awarded to the applicants/appellants prior to the institution of the claim petition."

26. As regards the claim of the notice charges for statutory notice issued to the respondent, though the appellants claim Rs. 50/- the learned Railway Claims Tribunal granted only Rs. 25/-. However no reasons have been assigned for declining to award the demanded notice charges. The notices were issued sometimes in the year 1989. According to me, the demand of Rs. 50/- as notice charges definitely was not exhorbitant in the year 1989.

27. In the result the instant First Appeals are allowed. The orders impugned so far as relating to the part of the claim denied to the appellants are quashed and set aside. The appellants are entitled to claim damage/loss as determined or assessed by the Railway Authorities at the time of issuing the damage certificates in each case. The appellants are also entitled to the notice charges of Rs. 50/- in each case as claimed. The appellants are also entitled to the future interest @ 6% p.a. from the date of the claim petitions till its realisation.

Thus, the instant first appeals are allowed with proportionate costs.