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 2, Cited by 4]

Delhi High Court

Simba F.R.P. (P) Ltd. vs Department Of Tourism, Lucknow, Uttar ... on 1 July, 1995

Equivalent citations: 1995IIIAD(DELHI)473, 1995(34)DRJ273

Author: Manmohan Sarin

Bench: Manmohan Sarin

JUDGMENT  

Manmohan Sarin, J.   

(1) The petitioner by this civil revision petition is assailing the order dated 27.1.1994, by which the learned Additional District Judge directed the suit to be registered as an ordinary suit and declined the prayer of the petitioner for trial of the suit under Order xxxvii of the Code of Civil Procedure. The revision petition had been admitted to hearing on 20.3.1995. The facts in brief are as under:

(I)The petitioner is a company engaged in the business of manufacturing and selling of Kayaks and Canoes. The respondent i.e. the Department of Tourism, Government of Uttar Pradesh, had invited quotations for the supply of Kayaks and Canoes vide its notification dated 31.12.1990. The petitioner submitted its offer vide letter dated 3.1.1991. The petitioner quoted the prices and stated the terms and conditions in the offer. Some of the terms and conditions that may be noticed arc :-
ALL prices are Ex-works, Sikandrabad (U.P.).
PRICES prevailing at the time of receipt of written order would be charged. Advance of 40% of the order value Along with the firm, clear and acceptable order was required to be paid.
'Balance 60% payment to be made within 15 days of delivery. Delivery to commence within 15 days of the receipt of Firm, clear and acceptable order accompanied with advance.
Packing, and Insurance to be on the purchaser's account.
(II)The respondent in response to the petitioner's offer of 3.1.1991 vide its letter of 21.1.1991 set out its terms and conditions for supply. It prescribed inspection by the Indian Canoeing Association and furnishing of test certificate before dispatch. Payment was to be subject to the test certificate being furnished. Prices F.O.R. Ballia with no freight being payable up to Ballia. Delivery to be completed by 24.1.1991.
(III)The petitioner on 22.1.1991 wrote to the respondent for withdrawal of the conditions with regard to delivery and reiterated the condition of its offer that the petitioner would commence delivery within 15 days of the receipt of firm, clear and acceptable order.
(IV)The petitioner in the meanwhile supplied 10 kakays to meet the urgent requirements and raised its bill bearing No.SKD/0233/91 dated 22.1.1991 for Rs.53,054.00 . The respondent vide letter dated 28.1.1991 cancelled the requirement for some of the items which had earlier been intimated as being required vide its letter of 21.1.1991. The respondent further reiterated that the terms and conditions specified earlier in the order would be applicable.
(V)The petitioner claims to have supplied the remaining balance of , Kayaks and Canoes that had been ordered apart from the Kayaks and Paddles, the requirement for which had been deleted in the respondent's letter of 28.1.1991. The petitioner raised his bill bearing No.SKD/0276/90-91 dated 23.3.1991.
(2) It is the petitioner's case that the defendant has wrongfully and illegally failed and neglected to pay the sum of Rs.2,43,887.70 being the price of the goods sold. The petitioner further claimed a sum of Rs.1 , being the interest claiming ai the rate of 21% per annum, in all amounting to Rs.3,83,652.70.
(3) The petitioner on the basis of the above correspondence claimed that the correspondence with the petitioner constituted the written contract and the suit seeking to a liquidated demand/debt arising under a written contracts as above was liable to be tried under Order xxxvii Civil Procedure Code .
(4) Counsel for the petitioner during the hearing, Firstly submitted that the correspondence in the instant case amounted a written concluded contract and the suit being based on it was, therefore,for a liquidated demand in money payable by the respondent arising arising out of the written contract. Counsel for the petitioner submitted in the alternative that the suit was for the sum of a debt or liquidated demand .. based on an enactment, viz'., Section 55 of the Sale of Goods Act.
(5) Counsel for the-respondent on the other hand asserted that the petitioner had submitted an offer and in response the respondent had given their counter offer which was responded to by the petitioner. However, there was no agreement reached with regard to important and significant terms, such as delivery, advance payment of price, freight and other charges. It could not be said that there was a concluded written contract. Counsel for the respondent, further, admitted that the plaintiff had supplied the Kayaks and Kanoes that had been received by the defendant.
(6) From a perusal of the correspondence it cannot be said that the same constitutes a written contract which could be made the basis of a suit under Order xxxvii Civil Procedure Code It cannot be said that there was "consensus of mind which led to a contract". In the instant case, there was an offer, counter offer in which different terms and conditions were specified and agreement had not been reached on all the terms such as feight, advance, delivery, etc. COUNSEL for the petitioner had relied on Air 1992 Delhi I tilled M/x.Punjab Pen House Vs. Mis. Samrat Bicycle Ltd. in support of the contention that written contract could be on the basis of correspondence exchanged. In the case cited a suit under Order xxxvii Civil Procedure Code was held to be maintainable based on an invoice since the invoice embodied all the terms and conditions of the contract. It was the admitted position between the parties that the supply of the goods had been under the terms and conditions as per the invoice. In the case before us the invoice does not contain the terms and conditions of the contract and it cannot be said that all the terms and conditions of supply had been agreed to between the parties in the correspondence exchanged.
(7) The second contention of the defendant is that the suit falls within the ambit Order xxxvii Civil Procedure Code as it claims a price of goods under Section 55 of the Sale of Goods Act and therefore the same falls within the ambit of Order xxxvII(ii) being a debt or liquidated demand arising on an enactment where the sum sought to be recovered is a fixed sum of money or in the nature of a debt other than a penalty." I am afraid this contention of the counsel of the defendant is misconceived. Section 55 of the Sale of Goods Act provides "where under a contract of sale the properly in the goods has passed to the buyer and the buyer wrongfully neglects or refuses to pay for the goods according to the terms of the contract, the seller may sue him for the price of the goods". It would be evident from reading of the Section that the claim for the price of the goods arises from the terms of the contract of sale. Simply because the Act enables the seller to sue the buyer for price, the claim cannot be said to arise on an enactment. Reference may be made in this connection to titled MIs.West Bengal Decorating Co. Vs. M/s.Damodar Das Daga, wherein while dealing with a similar plea the Court observed " a cause of action does not arise under or on an enactment unless it arises out of and depends upon the enactment so that the plaintiff must show both in staling and improving his case that his right to recover stands on the enactment." This is not the situation in the instant case. No other point is pressed or urged before me.
(8) In view of the foregoing discussions, the order of the trial court directing the trial of the suit in an ordinary manner docs not suffer from any infirmity, jurisdictional error or material irregularity. The petition, therefore.,'fails and is dismissed,