Delhi High Court
M/S J.J. Trade Links Pvt. Ltd. vs M/S. Linkmark International (Hk) Ltd. & ... on 26 November, 2010
Author: V.K. Jain
Bench: V.K. Jain
THE HIGH COURT OF DELHI AT NEW DELHI
% Judgment Reserved on: 24.11.2010
Judgment Pronounced on: 26.11.2010
+ CS(OS) No. 2055/2007
M/s J.J. Trade Links Pvt. Ltd. .....Plaintiff
- versus -
M/s. Linkmark International (HK) Ltd. & Ors.
.....Defendant
Advocates who appeared in this case:
For the Plaintiff: Mr Jasbir Singh, Adv.
For the Defendant:
CORAM:-
HON'BLE MR JUSTICE V.K. JAIN
1. Whether Reporters of local papers may
be allowed to see the judgment? Yes
2. To be referred to the Reporter or not? Yes
3. Whether the judgment should be reported Yes
in Digest?
V.K. JAIN, J.
1. This is a suit for recovery of Rs.33 Lacs as
damages. The plaintiff is a company incorporated under the
Companies Act and the plaint has been signed and verified
and the suit has been instituted by Sh. Kesar Singh, who is
the Director of the plaintiff company and is stated to have
been duly authorized vide resolution dated 29 th March 2007
CS(OS)NO.2055/2007 Page 1 of 22
to sign and verify the pleadings and institute the suit on
behalf of the plaintiff company. It is alleged that the
defendant approached the plaintiff in the month of April
2006 at Delhi and placed various purchase orders for
manufacturing various types of shoes. It is further alleged
that defendant No.1 through defendant No.2 also opened an
irrevocable Letter of Credit in favour of the plaintiff on 20 th
May 2006 and the defendants also specified the dates by
which the goods were to be dispatched. The case of the
plaintiff is that against purchase orders No. 21688869 and
21688870, goods worth Rs30 Lac were to be shipped by 27 th
October 2006 and production of the goods in respect of the
aforesaid two purchase orders was started by it on August
22, 2006. It has also been alleged that the defendants were
fully aware of the progress in manufacturing of goods and
Mr. M.G. Khan of defendant No.1 had been regularly visiting
the factory of the plaintiff. The goods, according to the
plaintiff, were ready for shipment well in time and only price
tickets were left to be affixed on the shoes. Those price
tickets were to be supplied by the defendant. Despite
repeated requests by the plaintiff, the defendant failed to
supply the price tickets, as a result of which, the goods
CS(OS)NO.2055/2007 Page 2 of 22
could not be shipped even by the last date stipulated for
their shipment. The plaintiff, therefore, was saddled with
unsold stock of 24,000 pair of shoes/chappals. It has also
been alleged that the plaintiff tried its best to mitigate the
loss by selling the aforesaid goods in the open market and
contacted various buyers for this purpose. However, the
best price offered to the plaintiff for those goods was about
Rs.50,000/-. The plaintiff has now claimed Rs.30 Lacs
towards price of the goods, which could not be shipped on
account of failure of the defendants to supply the price
tickets and Rs.3 Lacs towards compensation for losses and
demurrage charges, etc.
2. Written statement purporting to be on behalf of
both the defendants, though signed by Mr. Abhishek Gupta,
Admn. Manager of defendant No.1, was filed on 10 th
February 2008. It has been admitted in the written
statement that defendant No.2 is the associate main
company of defendant No.1 company. The defendants have
taken a preliminary objection that this Court has no
territorial jurisdiction to entertain the suit. On merits, it is
alleged that defendant No.2, which is engaged in the
business of facilitating import/export of goods is working as
CS(OS)NO.2055/2007 Page 3 of 22
commission agent for buyers and suppliers. It is further
alleged that defendant No.1 is a liaison office of defendant
No.2 and it has no dealing with respect to the payment. It
has also been alleged that defendant No.2 through
defendant No.1, which is its liaison office, had been placing
various orders with the plaintiff company for supply of
shoes for exporting the same to foreign buyers. It has been
stated that the defendant had placed purchase orders No.
21688869 and 21688870 with the plaintiff company for
24,000 pair of shoes of J type style, which were to be
exported to EDGARS, a buyer of international repute and for
that purpose, defendant No.2 opened a Letter of Credit on
20th May 2006. It is further alleged that in the month of
July, 2006 this style was cancelled by EDGARS after the
goods sent to the stores were returned back on account of
their poor quality. It is further alleged that in April 2006,
the defendant company had received orders from a buyer
called JET for the same JJ style and had placed two
purchase orders No. 21688869 and 21688870 for 24,000
pair of shoes with the plaintiff company and for that
purpose defendant No.2 opened the aforesaid Letter of
Credit on 20th May 2006.
CS(OS)NO.2055/2007 Page 4 of 22
3. The defendants have further alleged that the buyer
JET discovered that problem faced by EDGAR and this was
brought to the notice of the plaintiff company, which was
informed that the buyers were not willing to take the shoes
on account of their bad and substandard quality. It has
however been admitted in the written statement that the
goods pertaining to purchase orders No. 21688869 and
21688870 were to be shipped by 27th October 2006 and
were worth US$6200 (Rs.30Lac). The defendants have also
alleged that in July 2006 itself they had informed the
plaintiff that the buyer intended to cancel the order, but,
the plaintiff did not pay any heed to this communication.
They have also claimed that the goods made by the plaintiff
in respect of aforesaid purchase orders were not of the
ordered quality and could not be exported. The defendants
have alleged that the loss, if any, suffered by the plaintiff is
due to its own fault and in not meeting the specified quality
of goods and manufacturing goods of rather low and
dubious quality, which, if exported, would have certainly
have been rejected by the buyers and would have brought a
bad name to the reputation and goodwill of the defendant
company in the trade market.
CS(OS)NO.2055/2007 Page 5 of 22
4. The following issues are framed on the pleading of
the parties:-
(i) Whether the defendants failed to lift
the goods ordered on the plaintiff in
spite of the plaintiff having complied
with its part of the order? OPP
(ii) Whether the goods not so lifted by the
defendants were of no other value
and were wasted? OPP
(iii) Whether the plaintiff is entitled to
claim any damages, if so, from which
of the defendants and in what
amount?
(iv) Whether this court has no territorial
jurisdiction to try the suit? OPD
(v) Whether the defendants had
cancelled the order placed on the
plaintiff and if so, to what effect? OPD
(vi) Whether the plaintiff is entitled to
claim any interest, if so, on what
amount, at what rate and for what
period?
(vii) Relief.
Issue No.4
5. The plaintiff has filed affidavit of its director Sh.
Kesar Singh by way of evidence. In his affidavit Sh. Kesar
Singh has stated that defendant No.1 is an associate
company of defendant No.2 in India and is having a liaison
office at Delhi. He has further stated that defendant No.2,
CS(OS)NO.2055/2007 Page 6 of 22
through defendant No.1 approached the plaintiff company
in April 2006 at Delhi and placed orders for manufacture of
various types of shoes and the discussions and negotiations
in this regard took place in the office of defendant No.1 at
38, Okhla Industrial Estate, Phase-III, New Delhi. There is
no evidence produced by the defendant in rebuttal. I,
therefore, have no hesitation in holding that defendant No.1
was having an office in Delhi when orders in question were
placed with the plaintiff. If defendant No.1 was having an
office in Delhi when the negotiations took place between the
parties and the orders were placed with the plaintiff
company, that by itself will not confer jurisdiction on this
Court to try the present suit, if the office at Delhi had been
closed down before this suit was filed. There is no evidence
to prove that defendant No.1 continued to have an office in
Delhi till this suit was filed. A perusal of the record shows
that the summons issued to defendant No.1 at Delhi
address were received back with the report that the
company had shifted from the given address. This clearly
indicates that the office which defendant No.1 was
maintaining in Delhi at the time the negotiations took place
between the parties had been closed down before this suit
CS(OS)NO.2055/2007 Page 7 of 22
was filed. Therefore clause (a) of Section 20 of the Code of
Civil Procedure read with the explanation to the aforesaid
Section does not apply. I also find from the deposition of
PW-1 Sh. Kesar Singh that the negotiations between the
parties took place in the office of defendant No.1 at New
Delhi and the orders were also placed at New Delhi. Thus,
the cause of action also partly arose in Delhi as the
negotiations were held and the orders were placed at New
Delhi. Section 20(c) of the Code of Civil Procedure to the
extent it is relevant provides that a suit shall be instituted
in a Court within whose jurisdiction the cause of action
wholly or in part arises. Since the negotiations and
discussions took place at New Delhi and the orders for
supply of shoes were placed with the plaintiff company at
New Delhi, it cannot be disputed that the cause of action
arose partly in Delhi. The Delhi Courts, therefore, does
have jurisdiction to try the present suit. The issue is
decided against the defendant and in favour of the plaintiff.
Issue No.1
6. It has been admitted in the written statement that
orders No. 21688869 and 21688870 were placed with the
plaintiff company for supply of 24000 pairs of shoes. This is
CS(OS)NO.2055/2007 Page 8 of 22
not the case of the defendants that the goods for which
orders were placed by them with the plaintiff were actually
lifted by them. PW-1 Sh. Kesar Singh has specifically stated
in his affidavit that the defendants did not lift the goods
ordered by them even till November 2006. Thus, it is an
undisputed fact that the goods were not lifted by the
defendants. The goods of the plaintiff were ready and were
also inspected by the defendants vide certificate Ex.PW1/4
and Ex.PW1/5 and the same were to be dispatched from
Delhi by 17th October 2008 and shipped from Bombay by
27th October 2006. The price tickets which were required to
be affixed on the shoes were not supplied by the defendants
despite repeated requests in this regard. Vide E-Mail dated
August 26, 2006, September 27, 2006 and September 21,
2006, which are Ex.P-2, a document which was admitted by
the defendants on 28th July 2008, Director of the plaintiff
company Sh. Kesar Singh requested Sh. M.G. Khan of
defendant No.1 to send the price tickets in respect of
purchase orders No. 21688869 and 21688870. This request
was repeated vide E-Mail Ex.PW-1/12 and subsequent E-
Mails dated October 08, 2006 and October 11, 2006, which
are Ex.PW1/4. Similar request was made vide E-Mail sent
CS(OS)NO.2055/2007 Page 9 of 22
on October 28, 2006, which is Ex.PW 1/15 and E-Mails
sent on November 06, 2006, November 08, 2006 and
November 09, 2006, which is Ex.PW1/16. This is not the
case of the defendants that the price tickets were not
demanded by the plaintiff or were supplied by them to it.
Their case is that since the goods, manufactured by the
plaintiff, were not as per agreed specifications and similar
goods which the plaintiff had supplied to another buyer
EDGARS through them were found to be of inferior quality
and coming to know of this, the JET, for which the goods
were ordered vide purchase orders No. 21688869 and
21688870, cancelled the order. Even in the e-mail dated
15th November, 2006, sent by Mr M.G. Khan to Mr Kesar
Singh, Director of the plaintiff-company, which is Ex.PW-4,
Mr Kesar Singh, he stated that they could not send the price
tickets unless they received it from the buyer. In his
affidavit, PW-1 Mr Kesar Singh has stated, on oath, that the
defendants also did not agree to allow them to ship the
goods without affixing the price tickets on them. Vide e-
mail dated November 13, 2006 which is Ex. PW-1/19, Mr
M.G. Khan informed Mr Kesar Singh, Director of the
plaintiff-company, that they had not received the price
CS(OS)NO.2055/2007 Page 10 of 22
tickets which they normally used to receive from Pipeline
service. He also confirmed that the plaintiff wanted them to
ship the goods without price tickets, but claimed that they
were not authorized to do so without specific approvals from
the buyers and when they requested for price tickets, they
came to know that the buyer wanted to cancel these styles.
7. Vide e-mail dated 10th November, 2006 sent to Mr
M.G. Khan by Mr Kesar Singh, it was specifically conveyed
to the plaintiff that the goods were cancelled and they were
free to do whatever they wanted. Vide e-mail dated
November 13, 2006 sent to Shri Kesar Singh, Mr M.G. Khan
reproduced the reply received by them from the buyer. This
reply which JET has given to Mr M.G. Khan made it clear
that JET had cancelled the order for the reason that the
goods supplied by them to EDGARS were of a better quality.
Vide this communication Mr M.G. Khan also questioned the
plaintiff for producing the goods, despite cancellation of the
order. Thus, there can be no dispute that the orders which
were placed with the plaintiff for supply of 24000 pair of
shoes were cancelled. The issue is therefore decided
against the defendants and in favour of the plaintiff.
8. Issue No. 2 and 3
CS(OS)NO.2055/2007 Page 11 of 22
These issues are inter-connected and can be
conveniently decided together. As noted earlier, it is an
admitted case of the parties that order No. 21688869 and
21688870 were placed with the plaintiff-company for supply
of 24000 pair of shows and the value of the order was Rs 30
lac. The defence taken by the defendants is two-fold. Their
first contention is that that the goods which the plaintiff
manufactured pursuant to the purchase orders placed with
it were not as per the agreed specification and were not of
export quality. No evidence, however, has been led by the
defendants to prove that the goods manufactured by the
plaintiff, pursuant to the order placed on it, were not as per
the agreed specification or were of inferior quality. In fact,
the written statement does not even indicate in what
manner the goods manufactured by the plaintiff were not in
consonance with the agreed specifications or were of inferior
quality. In the e-mails sent to the plaintiff, nowhere did the
defendants claim that the goods manufactured by the
plaintiff were of inferior quality or were not as per the
specifications agreed between the parties. In the e-mail
Ex.PW-1/19 which was sent by Mr M.G. Khan of defendant
CS(OS)NO.2055/2007 Page 12 of 22
No.1-company to Mr Kesar Singh of the plaintiff-company
on November 13, 2006, the stand taken by him was that the
buyer wanted to cancel these two styles since she had come
to know that they had supplied the same style to EDGARS
also.
9. The plaintiff-company had nothing to do with the
agreement/arrangement between the defendants and JET
for which the goods manufactured by the plaintiff were
meant. There was no privity of contract between JET and
the plaintiff-company. Unless the quality of the goods
manufactured by the plaintiff was inferior or the
specification of the goods were below the agreed
specifications, defendant No.2 was bound to accept the
goods from the plaintiff-company and pay the price of those
goods to it, irrespective of cancellation of order placed with
it by JET.
10. Though the defendants have not produced any
evidence to prove that the goods which the plaintiff had
manufactured for EDGARS were rejected on account of their
quality being inferior, assuming the same to be true, that by
itself not give any right to the defendants to cancel the order
which was placed by defendant No.1 with the plaintiff-
CS(OS)NO.2055/2007 Page 13 of 22
company for and on behalf of defendant No.2. The quality
and the specifications of the goods which the plaintiff was to
manufacture of JET were required to be in consonance with
the quality and specifications agreed between the plaintiff
and defendant No.1 at the time orders were placed with the
plaintiff-company and could not have been linked with the
quality and specifications of the goods which were supplied
to EDGARS and were rejected by that buyer. Moreover, a
perusal of the certificates Ex.PW-1/4 and PW-1/5 issued
by defendant No.1 would show that a random checking of
the merchandise was carried out by its representative and it
was certified that the goods fully complied with the quality
and standard of execution required by the order and/or
sample shown. Similar certificate was given vide Ex.PW-
1/5. Thus, not only the defendants have failed to produce
any evidence to prove that the goods manufactured by the
plaintiff pursuant to the order placed with it by defendant
No.1 on behalf of defendant No.2, were inferior or were not
as per the agreed specifications, the evidence on record
shows that in fact the goods were manufactured as per the
agreed specifications and/or the sample which was shown
to the defendants.
CS(OS)NO.2055/2007 Page 14 of 22
11. It is an admitted case of the parties that the value
of the order placed by defendant No.1 with the plaintiff-
company for or on behalf of defendant No.2 was for Rs 30
lac. The case of the plaintiff is that it has not been able to
find any buyer for these goods and consequently, despite all
efforts made in this regard, he was compelled to dispose
them off for Rs 50,000/- which also have not been paid to
him so far. In this regard, PW-1 Mr Kesar Singh has
specifically stated in his affidavit that the plaintiff-company
tried its best to mitigate the losses by calling upon the
defendant to lift the goods and there was no domestic
market for those shoes as the name of the foreign buyer JET
was engrossed on the upper sole. According to him, the
goods, therefore, became a complete waste and the plaintiff-
company suffered additional loss of Rs 6 lac on account of
demurrage and loss of business due to crunch of funds in
the absence of availability of Rs 30 lac which the defendants
were to pay for those goods. According to him, they also
tried to approach the domestic market, but could not find
buyer for this particular type of shoes and ultimately one Mr
Lavi Kumar, a small retail shoe dealer agreed to lift the
entire stock at Rs 50,000- in the month of April, 2007 on
CS(OS)NO.2055/2007 Page 15 of 22
the condition that he would make payment only when he
was able to sell the goods in the market through hawker or
petty retailers. He further stated that on receipt of the offer
of Rs 50,000/-, they again informed defendant No.1 on
telephone as well as vide letter dated 10th April, 2007 that if
they failed to lift the stock, they would sell the same in the
market for Rs 50,000/- and that sum would be adjusted
form the claim of damages. He further stated that since the
defendant failed to respond to their letter, they had no
option, but to beg Mr Lavi Kumar to have a mercy on them,
lift the stock and pay for the same as and when he received
money from the market. The purpose was to avoid further
demurrage charges. A perusal of the e-mail dated February
27, 2007 sent by Shri Kesar Singh of the plaintiff-company
to Maarten M.Company, which is Ex.PW-1/33 shows that
the aforesaid goods were offered by them to that company.
Similar offer was made by the plaintiff-company to GIANNIS
FLOURIS, as is evident from the e-mail dated October 13,
2006 which is Ex.PW-1/34. Thus, it cannot be said that
the plaintiff-company did not make any effort to mitigate the
losses by trying to sell the goods which it had manufactured
for defendant No.2, to other buyers. The letter dated 10th
CS(OS)NO.2055/2007 Page 16 of 22
April, 2007 referred in the affidavit to Mr Kesar Sing is
Ex.PW-1/35 and it shows that the defendants were
informed that if the ordered goods were not taken by them
within seven days, the same will be disposed of at US$ 1200
to a local clearance person. Thus, all possible efforts were
made by the plaintiff-company to dispose of these goods,
but it was able to sell them only for Rs 50,000/-. The
defendants could have, if they so wanted, paid the plaintiff,
lifted those shoes, sell them at the best price offered to
them. But, they did not adopt that course, despite repeated
requests from the plaintiff and on being informed that the
plaintiff was getting only Rs 50,000/- for them. The
defendants, therefore, are not entitled to adjustment of any
amount exceeding Rs 50,000/-
12. Since the plaintiff-company was to receive Rs 30
lac from the defendants towards price of the shoes which it
had manufactured for defendant No.2 and had to later
dispose them off for a paltry sum of Rs 50,000/-, it is
entitled to recover the balance of Rs 29,50,000/- from
defendant No.2.
13. Though the plaintiff-company has also claimed Rs
3 lac towards demurrage charges and compensation, no
CS(OS)NO.2055/2007 Page 17 of 22
evidence has been produced by it to prove the demurrage
charges alleged to have been incurred by it. The plaintiff,
therefore, has failed to make out a case for payment of any
demurrage charges. The plaintiff has also not produced any
evidence to prove any other loss to it on account of failure of
defendants to lift the goods which the plaintiff-company had
manufactured for defendant No.2. The plaintiff-company
would rather have earned some profit, had the goods been
actually lifted by the defendants. Therefore, I hold that the
plaintiff is not entitled to any compensation or demurrage
charges. The issues are decided accordingly.
14. Issue No. 6
The plaintiff has not claimed any interest for the
pre-suit period. The pendente lite and future interest,
however, is in the discretion of the court. Since the
transaction between the parties was of a commercial nature,
there is no reason why the plaintiff-company should not get
pendente lite and future interest at a reasonable rate which
I feel should be 12% per annum. The issue is decided
accordingly.
15. Issue No.7
CS(OS)NO.2055/2007 Page 18 of 22
In view of my findings on the other issues, the plaintiff is
entitled to recover a sum of Rs 29,50,000/- alongwith
pendente lite and future interest at the rate of 12% per
annum on the amount of Rs 29,50,000/-.
The case of the plaintiff before this Court is that
defendant No.1 was an agent of defendant No.2 and had
placed order with the plaintiff-company for and on behalf of
defendant No.2. Defendant Nos. 1 and 2 are two separate
companies and, therefore, two separate legal entities. The
Letter of Credit in favour of the plaintiff-company was
issued by defendant No. 2 Linkmark Development (BVI)
Limited as is evident from the L.C. which is Ex.PW-1/3.
Thus, plaintiff-company was the seller, whereas defendant
No.2 was the buyer of the goods which was manufactured
by the plaintiff-company, pursuant to the order placed with
it by defendant No.1 on behalf of defendant No.2.
Defendant No. 1 does not become liable to pay to the
plaintiff merely because it was the agent of defendant No.2
and had placed order with the plaintiff-company on its
behalf. Section 230 of Contract Act provides that in the
absence of any contract to that effect, an agent cannot
personally enforce contract entered in by him on behalf of
CS(OS)NO.2055/2007 Page 19 of 22
his principal nor is he personally bound by them. Since,
unless he agrees to the contrary, the agent is not personally
bound by the contract, the plaintiff cannot recover the price
of the goods from him. This proposition of law is well-
settled and has consistently been recognized by our Courts.
In Prem Nath Motors Ltd. Vs. Anurag Mittal (2009) 16
SCC 274, Supreme Court held that Section 230 of the
Contract Act categorically makes it clear that an agent is
not liable for the acts of a disclosed principal to a contract
to the contrary. In Khushi Ram-Behari Lal vs. Mathra Das
and Anr. AIR 1917 Lah 404, it was held that since the
defendants were merely the agents and had not admitted
their personal liability, they were not liable for the price of
the goods which the plaintiffs had purchased at the request
of a certain Ludhiana firm and had sent to them. In Hamid
Hasan and Anr. vs. Shahzad Khan and Anr. AIR 1919
Patna 143(1), the Court reiterated that an agent cannot
personally enforce a contract entered into by him on behalf
of his principal nor is he personally bound by such contract.
16. The learned counsel for the plaintiff has, however,
referred to Babulal & Ors. vs. Jagat Narain and Ors. AIR
1952 Vindhya Pradesh 51, it was held that in the aforesaid
CS(OS)NO.2055/2007 Page 20 of 22
case that every agent, who undertakes personal
responsibility for payment is personally liable and can be
sued in his own name on the contract unless the other
contracting party elects to give exclusive credit to the
principal. There is no quarrel with the proposition of law
which is otherwise evident from a bare perusal of Section
230 of Contract Act. The agent will be personally liable if he
has undertaken a personal liability under the contract
entered into by him on behalf of the principal and in the
case before this Court, there is no evidence or even an
allegation that defendant No.1 had undertaken to be liable
for payment of the price of the goods which the plaintiff-
company was to manufacture for defendant No. 2. The case
of the plaintiff-company is that defendant No.1 was acting
as an agent of defendant No.2 and had placed the order on
behalf of defendant No.2. The Letter of Credit in favour of
the plaintiff-company was opined by defendant No.2. Since
no personal liability was agreed by defendant No.1, the
plaintiff cannot recover the suit amount from it.
ORDER
17. In view of my findings on the issue, a decree for recovery of Rs 29,50,000/- with proportionate cost and CS(OS)NO.2055/2007 Page 21 of 22 pendente lite and future interest at the rate of 12% per annum on the amount of Rs 29,50,000/- is passed in favour of the plaintiff and against defendant No.2. The suit against defendant No.1 is dismissed, without any order as to costs.
Decree sheet be prepared accordingly.
(V.K. JAIN) JUDGE NOVEMBER 26, 2010 BG CS(OS)NO.2055/2007 Page 22 of 22