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 0, Cited by 2]

Supreme Court of India

The Steel Authority Of Indiaand Ors vs New Marine Coal Co. (Pvt.) Ltd on 14 February, 1996

Equivalent citations: 1996 AIR 1250, JT 1996 (3) 62, AIR 1996 SUPREME COURT 1250, 1996 (8) SCC 20, 1996 AIR SCW 1321, (1996) 3 JT 62 (SC), (1996) 2 SCR 650 (SC), 1997 ( ) ALL CJ 1041, 1996 (3) JT 62, (1996) 4 LANDLR 502, (1996) 2 RRR 701, (1996) 1 BANKLJ 350, (1996) 2 ICC 867, (1996) 1 CURCC 322

Author: K. Ramaswamy

Bench: K. Ramaswamy

           PETITIONER:
THE STEEL AUTHORITY OF INDIAAND ORS.

	Vs.

RESPONDENT:
NEW MARINE COAL CO. (PVT.) LTD.

DATE OF JUDGMENT:	14/02/1996

BENCH:
RAMASWAMY, K.
BENCH:
RAMASWAMY, K.
AHMAD SAGHIR S. (J)

CITATION:
 1996 AIR 1250		  JT 1996 (3)	 62
 1996 SCALE  (2)581


ACT:



HEADNOTE:



JUDGMENT:

O R D E R This appeal by special leave arises from the judgment and order dated May 20, 1982 in F.A. No.30 of 1973 of the Division Bench of the High Court of Patna dated May 20, 1982. The admitted facts are that M/s. Kirkend Coal Company which is now renamed as New Marine Coal Company Ltd. [for short, the 'plaintiff'] laid a suit to recover a sun of Rs.1,13,000/- towards the value of the coal supplied to the appellant-defendant. The case of the appellants is that the plaintiff was to supply Grade-I coal between December 7, 1962 to June 1967. Instead of Grade-I coal, Grade-II coal was supplied but price of Grade-I coal was collected. Under the agreement Ext. C series, a clause in the contract was:

"We agree for any adjustment as may be necessary on account of quality or quantity of supply to be made from our bills or subsequent bills ."

Thereunder they are entitled to adjust the over payment made during the period of December 1962 to June 1967 and accordingly they made adjustment. After framing of issues and adduction of evidence, the trial Court found that though there was such an agreement for adjustment, unless the appellants plead either set of or counter claim and pay the court fee, they are not entitled to the relief. Consequently, the suit was decreed. On appeal, the High Court found that in the light of the agreement and adjustment from future bills the appellants were entitled to adjust the same from the future supplies since fraud was discovered for the first time under Ext. D in the year 1969, After it was pointed out by the Audit Department that the plaintiff had supplied Grade-II coal but collected the price of Grade-I coal, the appellants were entitled to adjust the same. But from the evidence on record about 12,038 tones of coal was supplied but what was the total quantity of the coal supplied between December 7, 1962 and June 1967 has not been brought on record and even the price which prevailed for Grade-II and Grade-I coal during the relevant period was not produced. Consequently, the appellant cannot succeed in avoiding the decree. Thus, the appeal was dismissed.

The question, therefore, is: whether the High Court was justified in dismissing the appeal and confirming the decree of the trial Court on the facts of this case? It was found by the High Court, as a fact, and we agree with the same, that under the agreement between the parties the excess or over-payment was required to be adjusted in the pending or subsequent bills and the parties were bound by the same. Consequently, the appellants are entitled to adjust the over-payments from the future supplies made by the plaintiff. It is also found that the plaintiff committed fraud in demanding and collecting payment of the price of Grade-I coal while in fact Grade-II coal was supplied to the appellants. After the discovery of the fraud, the appellants started adjusting the amounts of over payments from the future bills payable to the plaintiff. Having found this fact, necessarily, the High Court either would have called for a finding from trial Court, after giving opportunity to the parties, and adjudged the rights of the parties or would have remitted the matter to the trial Court to give an opportunity to the appellants to place on record evidence in that behalf. We think that the latter course would be more feasible. Accordingly, we set aside that part of the judgment of the High Court and the decree of the trial Court and remit the suit to the trial Court. The trial Court is directed to give an opportunity to the appellants to adduce evidence of the total supplies made during the period from December 7, 1962 to end of December 1967 and also the prevailing price of Grade-I and Grade-II coal. It is seen that if the supply is in excess of 12,038 tones, as found by the High court, the same should also be taken into account to find out what was the amount actually of over-payment received by the plaintiff, adjust the same towards the amount payable to the plaintiff, and then to draw decree accordingly. This would be done within a period of six months from the date of the receipt of the copy of the order.

The appeal is accordingly allowed. No costs.