Supreme Court - Daily Orders
Thomas Mathew vs The Construction Engineer, ... on 22 September, 2016
Bench: Madan B. Lokur, N.V. Ramana
IN THE SUPREME COURT OF INDIA
CIVIL APPELLATE JURISDICTION
CIVIL APPEAL NO. 5886 of 2006
THOMAS MATHEW Appellant(s)
VERSUS
THE CONSTRUCTION ENGINEER, K.L.D.C.LTD. Respondent(s)
O R D E R
We have heard learned counsel for the parties and gone through the judgment and order dated 27.01.2005 passed by the High Court of Kerala in Writ Petition (C) No. 16782 of 2004(W).
The brief facts of the case indicate that a contract was entered into between the appellant and the respondent. The respondent cancelled the agreement on 06.03.1996 allegedly at the risk and cost of the appellant.
Feeling aggrieved by the cancellation of the agreement, the appellant preferred Original Suit No. 574/96 and Original Suit No. 575/96 in the court of Subordinate Judge, Thrissur challenging the termination of the contract and for consequential relief.
The respondent filed its written statement in response to plaint some time in the year 1997. Thereafter sometime in the year 2001, the respondent filed I.A. No. 5474/2001 and I.A. No. 5475/2001 seeking to amend the written statement and file a counter claim on 07.12.2001.
Signature Not Verified
Learned trial judge considered the application and found that Digitally signed by MEENAKSHI KOHLI Date: 2016.09.27 the 14:31:29 IST Reason: counter claim was barred by limitation in view of the 1 provisions of Article 55 of the Schedule to the Limitation Act, 1963.
Article 55 of the Schedule to the Limitation Act, 1963 reads as follows:
Description of suit Period of Time from which period Limitation begins to run For compensation for the breach Three years When the contract is of any contract, express or broken or (where there implied not herein specially are successive breaches) provided for. when the breach in respect of which the suit is instituted occurs or (where the breach is continuing) when it ceases.
Learned trial judge also relied upon a decision of the Division Bench of the Kerala High Court in Delta Foundations and Constructions and Ors. v. Kerala State Construction Corporation Ltd. [2003 (1) KLT 626]. We may mention that the decision in Delta Foundations and Constructions and Ors. v. Kerala State Construction Corporation Ltd. had come up for consideration before us yesterday and the appeal filed by the Kerala State Construction Corporation Ltd. was dismissed. The decision of the Kerala High Court on the applicability of Article 55 of the Schedule to the Limitation Act, 1963 was upheld.
Be that as it may, the decision of the trial judge came up for consideration before the High Court. By its impugned judgment and order dated 27.01.2005, the judgment and order passed by the trial judge was set aside. The High Court referred to the decision in Delta Foundations and Constructions v. Kerala State Construction 2 Corporation Ltd. but did not consider or deal with the decision. The High Court held that the provisions of Article 113 of the Schedule to the Limitation Act would be applicable and that the trial court had not considered when exactly the cause of action for filing a counter claim arose in the case.
Our attention has been drawn by learned counsel for the appellant to Section 3 (2)(b)(ii) of the Limitation Act, 1963. Section 3 reads as follows:
3. Bar of limitation.— (1) Subject to the provisions contained in sections 4 to 24 (inclusive), every suit instituted, appeal preferred, and application made after the prescribed period shall be dismissed although limitation has not been set up as a defence.
(2) For the purposes of this Act,-
(a) a suit is instituted,-
(i) in an ordinary case, when the plaint is presented to the proper officer;
(ii) in the case of a pauper, when his application for leave to sue as a pauper is made; and
(iii) in the case of a claim against a company which is being wound up by the court, when the claimant first sends in his claim to the official liquidator;
(b) any claim by way of a set off or a counter claim, shall be treated as a separate suit and shall be deemed to have been instituted-
(i) in the case of a set off, on the same date as the suit in which the set off is pleaded;
(ii) in the case of a counter claim, on the date on which the counter claim is made in court;
(c) an application by notice of motion in a High Court is made when the application is presented to the proper officer of that court.
A perusal of the said section clearly shows that a counter claim is required to be treated as a separate suit and therefore 3 the period of limitation would be three years from the date of accrual of the cause of action.
Similarly, Order VIII Rule 6-A of the Code of Civil Procedure provides that a counter claim shall be treated as a plaint and is governed by the rules applicable to plaints.
We may also draw attention to Jag Mohan Chawla and Anr. v. Dera Radha Swami Satsang & Ors. [1996 (4) SCC 699] wherein it has been held by this Court in paras 4 & 5 that the purpose of introducing Order VIII Rule 6-A was to avoid multiplicity of proceedings and a counter claim expressly is treated as a cross-suit with all the indicia of pleadings as a plaint including the duty to aver the cause of action and also payment of the requisite court fee.
From a reading of the decision rendered by this Court as well as the provisions of the Limitation Act and the Code of Civil Procedure, it is quite clear that in so far as the present appeal is concerned, the cause of action had accrued in favour of the respondent on the date of the breach of contract i.e. 06.03.1996 or before that. For the purposes of deciding the present appeal, we are taking the later date i.e. 06.03.1996 as the date of accrual of the cause of action in favour of the respondent.
That being the position, in view of the provisions of Article 55 of the Limitation Act, it appears to us that the counter claim filed by the respondent is barred by time.
Learned counsel for the respondent by relying upon the view rendered by this Court in some other decisions contended that a counter claim could have been filed by the respondent after the 4 written statement was filed. There is no dispute about this proposition and in fact, it has not even been contended to the contrary by learned counsel for the respondent. That issue does not arise.
Consequently, the impugned judgment and order of the High Court of Kerala is set aside. The appeal is allowed. No order as to costs.
Learned trial judge is requested to proceed to decide the matter expeditiously particularly, since it is pending since 1996.
…....................J. [Madan B. Lokur] …....................J. [N.V. Ramana] NEW DELHI;
SEPTEMBER 22, 2016.
5
ITEM NO.103 COURT NO.7 SECTION XIA
S U P R E M E C O U R T O F I N D I A
RECORD OF PROCEEDINGS
Civil Appeal No(s). 5886/2006
THOMAS MATHEW Appellant(s)
VERSUS
THE CONSTRUCTION ENGINEER, K.L.D.C.LTD. Respondent(s)
(With office report)
Date : 22/09/2016 This appeal was called on for hearing today.
CORAM : HON'BLE MR. JUSTICE MADAN B. LOKUR
HON'BLE MR. JUSTICE N.V. RAMANA
For Appellant(s) Mr. Jayant Bhushan, Sr. Adv.
Mr. Prashant Bhushan,Adv.
For Respondent(s) Mr. E. M. S. Anam,Adv.
UPON hearing the counsel the Court made the following O R D E R The civil appeal is allowed in terms of the signed order.
(Meenakshi Kohli) (Jaswinder Kaur)
Court Master Court Master
[Signed order is placed on the file]
6