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 8, Cited by 2]

Delhi High Court

M/S. Herbicides (India) Ltd. vs M/S. Shashank Pesticides P.Ltd. on 13 May, 2011

Author: V.K. Jain

Bench: V.K. Jain

         THE HIGH COURT OF DELHI AT NEW DELHI

%                     Judgment Reserved on:   09.05.2011
                      Judgment Pronounced on: 13.05.2011

+           CS(OS) No. 1362/1997

M/S. HERBICIDES (INDIA) LTD.                  .....Plaintiff

                            - versus -

M/S. SHASHANK PESTICIDES P.LTD. AND ...Defendants

Advocates who appeared in this case:
For the Plaintiff:      Mr. Rajat Arora,
For the Defendant:      Mr. K.R. Gupta, Mr. S.K. Gupta,
                        Mr. Nitin Gupta and Mr. Manish
                        Gupta, Advs.

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 24,90,665/-.

Defendant No. 1 is a company alleged to be owned and

controlled by defendant No. 4 and his family members.

Defendant No. 3 is the wife of defendant No. 4 and is

running business in the name and style of defendant No. 2


CS(OS)No. 1362/1997                                Page 1 of 43
 from the same premises, where defendant No. 1 is

functioning. Defendant No. 1-company entered into an

agreement to purchase one lakh litres of weedicide, namely

2, 4-D Ethyl Ester 38% EC in 200 litres packaging, at the

price of Rs 96.80 per litre plus local tax in staggered lots

commencing from October, 1995 and ending in December,

1995. In the event of non-supply or non-lifting of goods, the

party, in default, was to pay pre-determined compensation

at the rate of Rs 20/- per litre. The plaintiff claims to have

supplied 7000 litres of the aforesaid goods to defendant No.

1 in October, 1995. On the request of the defendant, invoice

in respect of these 7000 litre of goods were raised on one

M/s Paramount Pesticides Pvt. Ltd., nominee of the

defendant.

            Vide letters dated 14th November, 1995 and 17th

November, 1995, defendant Nos.1 and 4 informed the

plaintiff that due to failure of season, the market had

crashed and they were not in a position to make any

commitment for lifting or for making financial arrangement

for further quantities. The plaintiff, thereupon, informed the

defendant that it had made all the necessary arrangements

for supply of contracted goods and its refusal to lift the

CS(OS)No. 1362/1997                                 Page 2 of 43
 goods would cause immense loss to the plaintiff. The

plaintiff asked defendant No. 1 to make arrangements to

take delivery of the entire quantity during November and

December. Since the defendants have failed to act upon the

request and have also paid the price of 7000 litre of goods

supplied to it, the plaintiff is now seeking a sum of Rs

18,60,000/- towards pre-determined compensation at the

rate of Rs 20/- per litre of unlifted quantity of the goods, Rs

1,97,472/-+ 2,93,680/- toward balance price of 7000 litre of

goods after adjusting the payment of Rs 2 lakhs made by

the defendant and Rs 1,39,513/- (56,093 + 83,420) towards

interest at the rate of 18% per annum on the principal

amount due from the defendant.

2.           The defendants have contested the suit and have

taken a preliminary objection that the suit is bad for mis-

joinder of parties since there is no privity of contract

between the plaintiff and defendant Nos. 2 and 3 and there

was     no    personal   contract   between   the   plaintiff    and

defendant No. 4. They have also taken a preliminary

objection that suit against defendant No. 2, which is not a

legal entity, is not maintainable. On merits, it has been

alleged that the plaintiff was to deliver 10,000 litre of goods

CS(OS)No. 1362/1997                                      Page 3 of 43
 by the eve of Diwali 1995 and the balance quantity was to

be delivered in regular intervals commencing from 1 st

November, 1995 and was to be completed by 15th December,

1995, but, the plaintiff failed to effect the delivery of any

part of the goods, despite receiving Rs 4 lakhs from them. It

is further alleged that after expiry of season, the plaintiff

tried to foist goods on defendant No. 1, but, at that time the

goods were of no use to them. The defendants have denied

having received 7000 litre of goods from the plaintiff and

having asked the plaintiff to raise invoice in the name of

Paramount Pesticides Pvt. Ltd. The defendant Nos. 1 and 4

have filed a counter-claim of Rs 5,45,000/- against the

plaintiff on the ground that it had not refunded the amount

of Rs 4 lakhs, received from them and, therefore was liable

to refund that amount along with interest amounting to Rs

1,44,000/- and Rs 1,100/- towards Advocate fee for service

of notice.        In its replication, the plaintiff-company has

admitted receipt of total payment of Rs 4 lakhs from

defendant No. 1

3.          The following issues were framed on the pleadings

of the parties:



CS(OS)No. 1362/1997                                   Page 4 of 43
   1. Whether the suit is bad for mis-joinder of defendant

      Nos. 2, 3 and 4 as parties, as alleged by defendants?

      OPP


  2. Whether the suit has been filed by a duly authorized

      person on behalf of the plaintiff? OPP


  3. Whether any quantity of 2, 4-D, Ethyl Ester 38% EC

      supplied by the plaintiff to defendant No. 1? OPP


  4. Whether the defendant Nos. 1 and 4 are liable jointly

      and severally to pay pre-determined compensation of

      Rs 18,60,000/- to the plaintiff, as claimed? OPP


  5. Whether the defendant Nos. 1 to 4 are liable jointly and

      severally to pay the sum of Rs 6,30,665/- for the goods

      supplied by the plaintiff to defendant? OPP


  6. Whether the counter-claim has been instituted, signed

      and verified by a duly authorized person on behalf of

      defendant Nos. 1 and 4? OPD


  7. Whether the defendant No. 1 is entitled to receive from

      the plaintiff the sum of Rs 5,45,000/- as claimed in its

      counter-claim? OPD




CS(OS)No. 1362/1997                                  Page 5 of 43
      8. Whether the defendant No. 1 is entitled to receive any

       interest, if so, at what rate and on what amount? OPD


     9. Whether the plaintiff is entitled to receive any interest,

       if so at what rate? OPP


     10.    Whether there exist any privity of contract between

       the plaintiff and defendants 2&3? OPP


     11.    Whether the suit against defendant No. 2, non-

       juristic person is maintainable? OPD


     12.    Whether any contract was entered into between the

       plaintiff and defendant Nos.2 and 3 for the supply of

       goods set out in the plaint and whether any goods were

       supplied by the plaintiff to the defendants 2 and 3, if so

       of what value? OPP


     13.    Relief.


Issues No. 10, 11 & 12

4.          This is not in dispute that only the plaintiff-

company and defendant No.1-company were parties to the

agreement for supply of goods. Defendant No. 1 is a legal

entity and defendant No. 4 is one of its Directors. There is,

however, no privity of contract between the plaintiff and

CS(OS)No. 1362/1997                                     Page 6 of 43
 defendant Nos. 3 and 4. If there is a breach of contract on

the part of defendant No. 1 or defendant No. 1-company has

failed to pay the price of the goods received by it from the

plaintiff-company, the remedy of the plaintiff-company lies

only against defendant No. 1 and neither defendant No. 3

nor defendant No. 4 is personally liable to discharge the

liability of defendant No. 1. Defendant No. 2 is not a legal

entity and is only a trade name adopted by defendant No. 3.

The issues are accordingly decided in favour of the

defendants and against the plaintiff.        The names of

defendant No. 2 to 4 are struck off from the array of

defendants.

Issue No. 2

            Ex.PW-1/1 is the copy of the Resolution passed by

the Board of Directors of the plaintiff-company, authorizing

Mr Ahok Dugar, Mr V.P. Singal, Mr R.K. Gupta and Mr

Paras Parakh and to commence & institute suits, etc. on

behalf of the plaintiff-company and to sign and verify the

pleadings etc. The suit having been instituted and the plaint

having been signed and verified by Mr Ashok Dugar, the

issue is decided in favour of the plaintiff and against the

defendants.

CS(OS)No. 1362/1997                                 Page 7 of 43
 Issues No.3 & 5

5.          PW-1/A, Mr. Ashok Dugar, Director of the plaintiff-

company, has stated that 7000 litre of goods in 35 drums

were     dispatched   vide   GR   dated   21st   October,    1995

(Ex.PW1/5) and the delivery of the consignment was taken

by defendant Nos. 1 and 4,        making endorsement in this

record on the back side of GR. It has come in the deposition

of PW-1 that the goods were moved by the plaintiff-company

from Jaipur to Delhi on Stock Transfer basis and the truck,

containing 7,000 litre of stock, was unloaded at the godown

of defendant No. 1. It has also come in his deposition that

defendant No. 4 Mr R.K. Gupta, who is the Director of

defendant No. 1-company, was in touch with the officials of

the plaintiff-company so that delivery could be taken at the

godown of defendant No. 1.

       In rebuttal, DW-1, Mr R.K. Gupta, has stated that no

goods were supplied by the plaintiff to defendant No. 1. A

perusal of the Goods Receipt Ex.PW-1/5 shows that it bears

an endorsement of receipt of 35 drums on the back of the

document. It is also noted in the endorsement that one

drum had leakage from it. The GR pertains to 35 drums of

CS(OS)No. 1362/1997                                    Page 8 of 43
 pesticides, the consignor as well as consignee is Harbicides

India Ltd. and the goods were sent from Jaipur to Delhi on

21st October, 1995. According to Mr Ashok Dugar, these

goods were received by Mr Vishesh Jain of the defendant,

who made the endorsement on the back of this document. It

has been admitted by Mr R.K. Gupta that Mr Vishesh Jain

is also a Director of defendant No. 1. Since Mr Ashok Dugar

had, in his deposition, claimed that these goods were

received by Mr Vishesh Jain, it was incumbent on defendant

No. 1 to produce Mr Vishesh Jain in the witness box to

controvert the deposition of Mr Ashok Dugar in this regard

and to prove that neither the goods were received by him

nor does the GR Ex.PW-1/5 bear an endorsement by him.

6.          In Enuga Lakshmamma Vs. Vennapuse Chinna

Malla Reddy (Dead) by Lrs., 1985 (2) SCC 100, there was

dispute      with     respect   to   the   date   of   birth     of     the

plaintiff/appellant. It was noticed that the father of the

plaintiff/appellant was not produced as a witness. Supreme

Court was of the view that non-examination of the father of

the plaintiff/appellant on the most material issue, namely,

the birth date of the plaintiff will have to be regarded as

fatal to the plaintiff's case and the High Court was right in

CS(OS)No. 1362/1997                                            Page 9 of 43
 drawing adverse inference against the plaintiff on this

aspect.

       In Iswar Bhai C. Patel @ Bachu Bhai Patel Vs.

Harihar Behera & Anr. 1999 (3) SCC 457, the appellant did

not enter the witness-box to deny on oath. The statement of

defendant/respondent No.2 that it was at the instance of

the appellant that he had advanced a amount of Rs 7,000/-

to the appellant by issuing a cheque on the account of

respondent No.1.           The Court was of the view that the

appellant having not entered the witness box and having not

presented        himself   for   cross-examination,   an     adverse

presumption has to be drawn against him on the basis of

the principles contained in Illustration (g) of Section 114 of

Evidence Act.

       No explanation has been given by defendant No. 1 for

not producing Mr Vishesh Jain in the witness box. It can,

therefore, be presumed that had Mr Vishesh Jain been

produced in the witness box he would not have supported

the case of defendant No. 1 in this regard.

7.          Ex.PW1/18 is the copy of the letters dated 20th

November, 1995, sent by the plaintiff-company to defendant

No. 1. It is subsequently stated in this letter that the

CS(OS)No. 1362/1997                                        Page 10 of 43
 plaintiff had supplied only 7000 litre of goods to the

defendant No. 1 against its assurance to lift 60,000 litre of

goods during November, 1995, thereby leaving a shortfall of

56,000 litres.        This letter was sent vide Courier Receipt

Ex.PW-1/19.           Ex.PW-1/20    is   the   letter   dated     29 th

November, 1995 from the plaintiff-company to defendant

No. 1 which purports to have been delivered by hand on 29 th

November, 1995 and bears the stamp of defendant No. 1.

Vide this letter, the plaintiff sought billing instructions for

the balance 5,000 liters supplied to defendant No. 1 and

also sought dispatch instructions for the balance 53,000

litres to be supplied, during November and 40,000 litre to be

supplied during December. This is not the case of the

defendant that Ex.PW-1/20 does not bear stamp of

defendant No. 1. In his affidavit, Mr R.K. Gupta did not

claim that the signature and stamp on this letter have been

forged by the plaintiff-company. Ex.P-1/21 is the letter

dated 23rd December, 1995 sent by the plaintiff-company to

defendant No. 1, referring to the telephonic discussion,

wherein the plaintiff had requested defendant No. 1 to place

further order for 93,000 litre, enclosing therewith invoice

No. 655 for supply of 5,000 litre of goods and informing that

CS(OS)No. 1362/1997                                       Page 11 of 43
 2000 litre of goods had already been billed on Paramount

Pesticide Pvt. Ltd., Meerut as per the advice of the plaintiff.

This letter was sent by registered post vide postal receipt

Ex.PW-1/22 and the AD card bearing the stamp of

defendant No. 1 is Ex. PW.1/23.       Section 27 of General

Clauses Act gives rise to presumption that service of notice

has been effected when it is sent to the correct address by

registered post. Similar presumption can be raised under

Section 114 (e) of Evidence Act, once it is proved that a

letter by registered post was sent at the correct address of

the addressee and the registered envelope is not received

back unserved, a statutory presumption of service on the

addressee arises. Therefore, even if the AD card filed by the

plaintiff is excluded from consideration, the service of this

letter stands proved on account of the letter having been

sent by registered post at the correct address of defendant

No. 1-company.

8.          Moreover, no evidence has been led by defendant

No.1 to prove that the stamp on the AD Ex.PW-1/23 is not

of defendant No. 1-company and/or the signature and

stamp on this document have been forged by the plaintiff-

company. No such claim was made by Mr R.K. Gupta in his

CS(OS)No. 1362/1997                                  Page 12 of 43
 affidavit by way of evidence and no other witness has been

produced by the defendant. Had the plaintiff not supplied

7000 litres of goods, defendant No. 1 would not have

remained silent to the averments made in this regard in the

letters Ex.PW-1/19 PW-1/20 and PW-1/21 and would have

definitely controverted the same by writing to the plaintiff-

company, immediately of receipt of these letters, that no

material at all had been supplied to it. Failure of defendant

No. 1 to controvert the averment made in the letters in this

regard indicates that these goods were actually supplied to

defendant No. 1 and the plea taken by the defendants in

this regard are false. The plaintiff-company, therefore, is

entitled to recover the balance price of that 7000 litre goods,

but only from defendant No.1.         The balance amount,

payable towards price of 7000 litre of goods, after deducting

Rs 4 lakhs paid to the plaintiff-company, comes to Rs

91152/-. The issue is decided against accordingly.

Issues No. 4, 6 & 7

9.          A perusal of Ex.PW-1/3 which is the letter of the

plaintiff-company dated 19th October, 1995, Ex.P-1/D1 &

D-4, which is the letter of defendant No. 1 dated 20 th

October, 1995, Ex.PW-1/4, which is the letter of the

CS(OS)No. 1362/1997                                  Page 13 of 43
 plaintiff-company dated 21st October, 1995, Ex.P-2/D1 &

D4, which is the letter of defendant No. 1 dated 26 th

October, 1995, discloses the following terms agreed between

the parties:

       (a)    The total quantity agreed to be purchased by

              defendant No. 1 was 1 lakh litres;


       (b)    The agreed price as per letter Ex.PW-1/3 was Rs

              96.80 per litre + 2% local tax/CST Form in lieu of

              the sale. The rate given in the letter of defendant

              No. 1 is Rs 88 per litre + excise, which I am

              informed comes to Rs 96.80 per litre only;


       (c)    10,000 litres of the material was to be supplied by

              the eve of Diwali, 1995;


       (d) The supplies were to be completed                by 15th

              December,    1995;   60,000   litres   were    to   be

              supplied up to 30th November and the balance

              quantity in December, 1995, and were to be made

              at regular intervals, maintaining proper ratio.


       (e)    In case of either non-supply on the part of the

              plaintiff or non-lifting of goods on the part of



CS(OS)No. 1362/1997                                     Page 14 of 43
               defendant No. 1, a sum of Rs 20 per litre was

              agreed to be paid as compensation by the party in

              default.




10.         Ex.P-4/D1&D4 is the letter dated 14th November,

1995, written by defendant No. 1 to the plaintiff-company,

enclosing therewith a circular issued by M/s Parijat

Agencies Pvt. Ltd and seeking review of the matter on

account of market conditions being bad and season having

been miserably failed. Ex.P-5/D1&D4 is the letter dated 17 th

November, 1995 written by defendant No. 1 to the plaintiff-

company, referring to the earlier letter dated 14th November,

1995 (Ex.P-4/D1&D4) and regretting that the season had

miserably failed and therefore, the market had crashed. It

was stated in this letter that since there was no lifting and

no finances in the market, defendant No. 1 was not in a

position to make any commitment for lifting or to make

financial       arrangements.   Defendant    No.    1-company

expressed       its inability to pursue the matter      in the

circumstances and requested the plaintiff-company to make



CS(OS)No. 1362/1997                                   Page 15 of 43
 some alternative arrangement.        In view of these letters, it

cannot be disputed that defendant No.1-company had

refused to accept any further delivery from the plaintiff-

company and, thereby committed breach of contract to

purchase one lakh litre of goods from the plaintiff-company.

            In its letter dated 20th November, 1995 (Ex.PW-

1/18), the plaintiff-company informed defendant No. 1 that

on account of firm written confirmation from it they had

already procured 40 M.T. of 2, 4-D Ethyl Ester technical

Remix/Acromax         and   also   liquid   Emulsifiers      costing

approximately Rs 83 lakhs and defendant No. 1's failure to

lift the material would put them to a great loss. Vide letter

dated 21st November, 1995 (Ex.PW-1/20), the plaintiff again

sought instructions for dispatch of remaining 93 litre of

goods. These letters indicate that the plaintiff-company had

obtained the necessary raw material and was in a position

to supply the remaining 93,000 litre of goods to defendant

No. 1.

11.         In his affidavit by way of evidence, Mr Ashok

Dugar, Director of the plaintiff-company, has specifically

stated that the plaintiff duly made all arrangements and

procured all the raw-material, consisting mainly of 2,4-D

CS(OS)No. 1362/1997                                       Page 16 of 43
 Ethyl Ester Technical and required stabilizers, solvents and

drums etc. at a considerable cost.     According to him, the

plaintiff purchased a total quantity of 60 MT of 2,4-D Ethyl

Ester Technical at the relevant time which also included 39

MT of 2,4-D Ethyl Ester Technical required for formulation

of one lakh litres of the said goods. The said 39 Mt was

procured at a landed cost of Rs 73,61,250/-. He has further

stated that the plaintiff had also procured other emulsifiers,

drums, solvents, etc. at an approximate value of Rs

15,00,000/- in order to fulfil its obligations in supplying one

lakh litres of the said goods to the defendants 1 and 4. He

has also referred in his evidence to Ex.PW-1/6 to 15, which

are the invoices by the Atul Products Ltd. on the plaintiff,

during August, 1995 to November, 1995 towards supply of

2,4-D, Ethyl Ester Technical.

12.         The learned counsel for the defendant has objected

to the invoices being read in evidence on the ground that

they have not been proved in accordance with law as the

person, who procured the invoices, has not been produced

in the witness-box. In support of his contention that mere

putting exhibit marks on the document does not by ipso

facto amount to proof of the document. The learned counsel

CS(OS)No. 1362/1997                                  Page 17 of 43
 for the defendant has referred to decisions of Sait Tarajee

Khimchand             And   Ors.    vs   Yelamarti   Satyam      Alias

Satteyya And Ors., AIR 1971 SC 1865 and Narbada Devi

Gupta vs Birendra Kumar Jaiswal And Anr. AIR 2004 SC

175.



13.         Even       if   these   invoices   are   excluded    from

consideration, the deposition of PW-1, read along with

letters sent by the plaintiff-company to defendant No. 1-

company, clearly shows that the plaintiff-company had

procured the requisite raw-material for supply of one lakh

litre of the material to defendant No. 1-company. Vide letter

dated 20th November, 1995 (Ex.PW-1/18) in response to

defendant No.1's letter dated 17th November, 1995, the

plaintiff-company informed it that on their firm written

confirmation, it had already procured 40 M.T. of 2, 4-D

Ethyl Ester technical Remix/Acromax and also liquid

Emulsifiers costing approximately Rs 83 lakhs and their

declining to lift the material when the goods were ready for

dispatch was not only against business ethics, but will also

put the plaintiff to a great loss. Defendant No. 1-company

was requested to make balance payment so as to enable the

CS(OS)No. 1362/1997                                        Page 18 of 43
 plaintiff-company to deliver the balance quantity of 53,000

litres which was to be delivered in November, 1995 and to

make necessary arrangement for further 40,000 litres which

was to be supplied during December 1995. There was no

response from defendant No. 1 to this letter.     Vide letter

dated 29th November, 1995 (Ex.PW-1/20), the plaintiff again

requested defendant No. 1 to send dispatch instructions for

the balance 53000 litres to be supplied during November

and 40,000 litres to be supplied during December so as to

enable it to arrange immediate supply from Jaipur plant.

Again, there was no response from defendant No.1.       These

letters, coupled with the deposition of PW-1 Ashok Dugar,

are sufficient to prove that the plaintiff-company had either

produced the remaining 93000 litres of the finished product

or at least 53000 litre which was the balance quantity to be

supplied in November, 1995 or it had at least procured the

necessary raw material and was ready to supply those goods

to defendant No. 1-company immediately on receiving

dispatch instructions and requisite payment from it. Even

otherwise, it is difficult to say that the plaintiff-company

would not have procured raw material even up to 17 th

November, 1995, when it had to supply 600 litres of

CS(OS)No. 1362/1997                                Page 19 of 43
 material during November, 1995 and 40,000 of material

during December, 1995. The plaintiff-company had agreed

to pay liquidated damages at the rate of Rs 20 per litre in

case of its failure to supply the goods, within the agreed

time. Therefore, it would not have taken the risk of paying

those damages to defendant No.1-company and, therefore,

must have procured the necessary raw material for this

purpose.

14.         It was contended by the learned counsel for the

defendants that even if there was breach of contract on

behalf of defendant No.1 and despite the contract between

the parties providing for payment of liquidated damages in

case of breach of contract on the part of either party, the

plaintiff-company is not entitled to damages since there was

no proof of any damages having been actually suffered by it.

In support of his contention, he has relied upon the decision

of Supreme Court in Fateh Chand vs. Balkishan Dass, AIR

1963 SC 1405, Maula Bux vs. UOI AIR 1970 SC 1955 and

Gopal Krishnaji vs. Mohamed. Haji, AIR 1968 SC 1413.

The learned Counsel for the plaintiff on the other hand

contended that since the contract between the parties

stipulated payment of liquidated damages which was a bona

CS(OS)No. 1362/1997                                Page 20 of 43
 fide and genuine pre-estimate of the loss which the plaintiff

company was likely to suffer because of breach of contract

on the part of the defendant, it was not necessary for the

plaintiff company to prove the actual damages and it is

entitled to recover the liquidated damages at the rate

stipulated in the contract. In support of his contention that

the plaintiff-company is entitled to damages at the agreed

rate of Rs 20 per litre, the learned Counsel for the plaintiff

has relied upon BSNL vs. Reliance Communication Ltd.

(2011) 1 SCC 394 and ONGC vs. Saw Pipes Ltd AIR 2003

SC 2629.

15.         In the case of Fateh Chand (supra), the agreement

for sale of the suit property provided that if the vendee fails

to get the sale deed registered by 1st June, 1949, a sum of

Rs 25,000/- which he had paid to the vendor, shall be

deemed to be forfeited and the agreement cancelled.

Alleging that the agreement was rescinded, on account of

default on the part of the defendant and the amount of Rs

25,000/- paid by him had been forfeited, the plaintiff filed a

suit for recovery of possession of the suit property which he

had delivered to the vendee. Referring to Section 74 of

Indian Contract Act, Supreme Court, inter alia, observed as

CS(OS)No. 1362/1997                                  Page 21 of 43
 under:

              "The measure of damages in the case of
              breach of a stipulation by way of penalty
              is by s. 74 reasonable compensation not
              exceeding the penalty stipulated for. In
              assessing damages the Court has, subject
              to the limit of the penalty stipulated,
              jurisdiction to award such compensation
              as it deems reasonable having regard to
              all the circumstances of the case.
              Jurisdiction of the Court to award
              compensation in case of breach of
              contract is unqualified except as to the
              maximum stipulated; but compensation
              has to be reasonable, and that imposes
              upon     the   Court    duty     to   award
              compensation      according     to   settled
              principles. The section undoubtedly says
              that the aggrieved party is entitled to
              receive compensation from the party who
              has broken the contract, whether or not
              actual damage or loss is proved to have
              been caused by the breach. Thereby it
              merely dispenses with proof of "actual
              loss or damages"; it does not justify the
              award      of  compensation       when    in
              consequence of the breach no legal injury
              at     all    has     resulted,     because
              compensation for breach of contract can
              be awarded to make good loss or damage
              which naturally arose in the usual course
              of things, or which the parties knew when
              they made the contract, to be likely to
              result from the breach." (emphasis
              supplied)

16.         In the case of Maula Bux (supra), the contract

between the plaintiff and defendant-Union of India provided

for forfeiture of the security deposit in case of rescission of


CS(OS)No. 1362/1997                                     Page 22 of 43
 the contract. Government of India rescinded the contracts

and forfeited the amount which the plaintiff had deposited

with it. A suit for recovery of Rs 20,000/- was the filed by

the plaintiff against Union of India. The suit was dismissed

by the Trial Court, holding that though the Government of

India was justified in rescinding the contract, they could not

have forfeited the amount of deposit as they had not

suffered any loss in consequence of the default committed

by the plaintiff. The High Court, however, awarded a sum of

Rs 416.25 to the plaintiff along with interest. The High

Court, in awarding the aforesaid sum to the plaintiff, took

into consideration the decision of Supreme Court in the

case of Fateh Chand (supra), but felt that the aforesaid

judgment did not purport to overrule the previous trend of

authorities to the effect that earnest money deposited by

way of security for due performance of a contract does not

constitute penalty contemplated under Section 74 of Indian

Contract Act and even if it was held otherwise, the

Government was entitled to receive from the plaintiff

reasonable        compensation   not   exceeding   that    amount,

whether or not actual damage was proved to have been

caused.

CS(OS)No. 1362/1997                                       Page 23 of 43
 17.         Setting aside the order of High Court and restoring

that of the Trial Court, the Supreme Court, inter alia,

observed as under:

              "Where under the terms of the contract
              the party in breach has undertaken to
              pay a sum of money or to forfeit a sum of
              money which he has already paid to the
              party complaining of a breach of contract,
              the undertaking is of the nature of a
              penalty......

              .....It is true that in every case of breach
              of contract the person aggrieved by the
              breach is not required to prove actual
              loss or damage suffered by him before he
              can claim a decree, and the Court is
              competent        to    award     reasonable
              compensation in case of breach even if no
              actual damage is proved to have been
              suffered in consequence of the breach of
              contract. But the expression "whether or
              not actual damage or loss is proved to
              have been caused thereby" is intended to
              cover different classes of contracts which
              come before the Courts. In case of breach
              of some contracts it may be impossible
              for the Court to assess compensation
              arising from breach, while in other cases
              compensation can be calculated in
              accordance with established rules. Where
              the Court is unable to assess the
              compensation, the sum named by the
              parties if it be regarded as a genuine pre-
              estimate may be taken into consideration
              as     the     measure     of    reasonable
              compensation, but not if the sum named
              is in the nature of a penalty. Where loss
              in terms of money can be determined, the
              party claiming compensation must prove
              the loss suffered by him.......

CS(OS)No. 1362/1997                                    Page 24 of 43
               ......In the present case, it was possible
              for the Government of India to lead
              evidence to prove the rates at which
              potatoes, poultry, eggs and fish were
              purchased by them when the plaintiff
              failed to deliver "regularly and fully" the
              quantities stipulated under the terms of
              the contracts and after the contracts were
              terminated. They could have proved the
              rates at which they had to be purchased
              and also the other incidental charges
              incurred by them in procuring the goods
              contracted for. But no such attempt was
              made."

            In Saw Pipes Ltd (supra), the respondent offered

to supply casing pipes to the appellant, who accepted the

offer and issued a detailed order containing terms and

conditions of which the goods were to be supplied on or

before 14th November, 1996.          The contract provided for

payment of liquidity damages to the appellant.                After

referring to Sections 73 and 74 of the Contract Act,

Supreme Court, inter alia, observed as under:

              "Under Section 73, when a contract has
              been broken, the party who suffers by
              such breach is entitled to receive
              compensation for any loss caused to him
              which the parties knew when they made
              the contract to be likely to result from the
              breach of it. This Section is to be read
              with Section 74, which deals with penalty
              stipulated in the contract, inter alia
              [relevant for the present case] provides
              that when a contract has been broken, if
              a sum is named in the contract as the

CS(OS)No. 1362/1997                                     Page 25 of 43
               amount to be paid in case of such
              breach, the party complaining of breach
              is entitled, whether or not actual loss is
              proved to have been caused, thereby to
              receive from the party who has broken
              the contract reasonable compensation
              not exceeding the amount so named.
              Section 74 emphasizes that in case of
              breach of contract, the party complaining
              of the breach is entitled to receive
              reasonable compensation whether or not
              actual loss is proved to have been caused
              by such breach. Therefore, the emphasis
              is on reasonable compensation. If the
              compensation named in the contract is
              by way of penalty, consideration would be
              different and the party is only entitled to
              reasonable compensation for the loss
              suffered. But if the compensation named
              in the contract for such breach is genuine
              pre-estimate of loss which the parties
              knew when they made the contract to be
              likely to result from the breach of it, there
              is no question of proving such loss or
              such party is not required to lead
              evidence to prove actual loss suffered by
              him. Burden is on the other party to lead
              evidence for proving that no loss is likely
              to occur by such breach. Take for
              illustration: if the parties have agreed to
              purchase cotton bales and the same were
              only to be kept as a stock-in-trade. Such
              bales are not delivered on the due date
              and thereafter the bales are delivered
              beyond the stipulated time, hence there
              is breach of the contract. Question which
              would arise for consideration is--whether
              by such breach party has suffered any
              loss. If the price of cotton bales fluctuated
              during that time, loss or gain could easily
              be proved. But if cotton bales are to be



CS(OS)No. 1362/1997                                      Page 26 of 43
               purchased for manufacturing yarn,
              consideration would be different
                                (emphasis supplied)

              ....Take for illustration construction of a
              road or a bridge. If there is delay in
              completing the construction of road or
              bridge within stipulated time, then it
              would be difficult to prove how much loss
              is suffered by the Society/State. Similarly
              in the present case, delay took place in
              deployment of rigs and on that basis
              actual production of gas from platform B-
              121 had to be changed. It is undoubtedly
              true that the witness has stated that
              redeployment plan was made keeping in
              mind     several   constraints    including
              shortage of casing pipes. Arbitral
              Tribunal,      therefore,     took      into
              consideration the aforesaid statement
              volunteered by the witness that shortage
              of casing pipes was only one of the
              several reasons and not the only reason
              which led to change in deployment of
              plan or redeployment of rigs Trident-II
              platform B-121. In our view, in such a
              contract, it would be difficult to prove
              exact loss or damage which the parties
              suffer because of the breach thereof. In
              such a situation, if the parties have pre-
              estimated     such     loss   after    clear
              understanding, it would be totally
              unjustified to arrive at the conclusion
              that party who has committed breach of
              the contract is not liable to pay
              compensation. It would be against the
              specific provisions of Section 73 and 74 of
              the Indian Contract Act. There was
              nothing on record that compensation
              contemplated by the parties was in any
              way unreasonable."



CS(OS)No. 1362/1997                                     Page 27 of 43
             In para 69 of the judgment, the Court, inter alia,

concluded as under:

              "(1) Terms of the contract are required to
              be taken into consideration before
              arriving at the conclusion whether the
              party claiming damages is entitled to the
              same;

              (2) If the terms are clear and
              unambiguous stipulating the liquidated
              damages in case of the breach of the
              contract unless it is held that such
              estimate of damages/compensation is
              unreasonable or is by way of penalty,
              party who has committed the breach is
              required to pay such compensation and
              that is what is provided in Section 73 of
              the Contract Act.

              (3) Section 74 is to be read along with
              Section 73 and, therefore, in every case of
              breach of contract, the person aggrieved
              by the breach is not required to prove
              actual loss or damage suffered by him
              before he can claim a decree. The Court
              is competent to award reasonable
              compensation in case of breach even if no
              actual damage is proved to have been
              suffered in consequence of the breach of
              a contract.

              (4) In some contracts, it would be
              impossible for the Court to assess the
              compensation arising from breach and if
              the compensation contemplated is not by
              way of penalty or unreasonable, Court
              can award the same if it is genuine pre-
              estimate by the parties as the measure of
              reasonable compensation."



CS(OS)No. 1362/1997                                    Page 28 of 43
             In BSNL (supra), the contract between the parties

provided for payment of liquidity damages to the appellant.

On the question as to whether a sum named in the contract

is a pre-estimate of reasonable compensation for the loss or

by way of penalty, Supreme Court referred to the following

extract from Law of Contract (10th Edn.):

              "a payment stipulated as in terrorem of
              the offending party to force him to
              perform the contract. If, on the other
              hand, the clause is an attempt to
              estimate in advance the loss which will
              result from the breach, it is a liquidated
              damages clause. The question whether a
              clause is penal or pre-estimate of
              damages depends on its construction and
              on the surrounding circumstances at the
              time of entering into the contract".


            As regards the liquidity damages, the Court

observed as under:


              "Lastly, it may be noted that liquidated
              damages serve the useful purpose of
              avoiding    litigation and    promoting
              commercial certainty and, therefore, the
              court should not be astute to categorize
              as penalties the clauses described as
              liquidated damages. This principle is
              relevant to regulatory regimes. It is
              important to bear in mind that while
              categorizing damages as "penal" or
              "liquidated 68 damages", one must keep
              in mind the concept of pricing of these

CS(OS)No. 1362/1997                                   Page 29 of 43
               contracts and the level playing field
              provided to the operators because it is on
              costing and pricing that the loss to BSNL
              is measured and, therefore, all calls
              during the relevant period have to be
              seen."

18.         It would be appropriate to notice here that in the

case of Maula Bux vs. UOI (supra) the contract between the

parties was for supply of goods to the government and

therefore loss of the government on account of non-supply

of the goods could have been easily proved by the

government as was also noted by Supreme Court. In ONGC

vs. Saw Pipes Ltd (supra) the contract pertained to supply

of pipes required for deployment of rigs which were to be

used for production of gas and the plan for redeployment

and a revised plan had to be made for deployment of rigs on

account of various constraints including shortage of casing

pipes which were to be supplied by Saw Pipes Ltd. and

shortage of casing pipes being only one of the several

reasons leading to delay in deployment of rigs, the actual

damages on account of delay in supply of casing pipes could

not have been ascertained by the Court.            In BSNL vs.

Reliance Communication Ltd. (supra), there was an

interconnection       agreement   between   the   parties   which


CS(OS)No. 1362/1997                                    Page 30 of 43
 provided for payment of liquidated damages and considering

that the telecom services in India are operating under

regulatory regime where all service providers are to be

afforded level playing field. The Court was of the view that

the compensation claimed by BSNL was pre-estimate of

damages and was not penal in nature.

19.         In Shiva Jute Baling Ltd vs. Hindley and

Company Ltd, AIR 1959 SC 1357, the appellant company

entered into a contract with the respondent company for

supply of 500 bales of jute. The contract proved that in the

event of default of tender or delivery, the seller shall pay to

the buyer as and for liquidated damages, Rs 10 per ton plus

the excess (if any) of the market value over the contract

price, the market value being that of jute contracted for on

the day following the date of default. On the appellant

taking the stand that the contract had stood cancelled, the

respondent claimed default on the part of the appellant and

the matter was referred for arbitration. Upholding the

compensation awarded by the Arbitrator in terms of the

contract between the parties, Supreme Court, inter alia,

observed as under:-



CS(OS)No. 1362/1997                                  Page 31 of 43
               "The argument under this head is that
              the liquidated damages provided under
              clause (12) of the contract include not
              only the difference between the contract
              price and the market price on the date of
              default but also a further sum of 10s. per
              ton. Reference in this connection is made
              to Sections 73 and 74 of the Indian
              Contract Act, and it is said that the extra
              amount of 10s. per ton included in the
              sum of liquidated damages is against the
              provision of these section and therefore
              the award being against the law of India
              is bad on the face of it and should not be
              enforced in India. Section 73 provides for
              compensation for loss or damage caused
              by breach of contract. It lays down that
              when a contract has been broken, the
              party who suffers by such breach is
              entitled to receive from the party who has
              broken the contract, compensation for
              any loss or damage caused to him
              thereby, which naturally arose in the
              usual course of things from such breach,
              or which the parties knew, when they
              made the contract, to be likely to result
              from the breach of it. Section 74 provides
              for breach of contract where penalty is
              stipulated for or a sum is named and lays
              down that when a contract has been
              broken, if a sum is named in the contract
              as the amount to be paid in case of such
              breach, or if the contract contains any
              other stipulation by way of penalty, the
              party complaining of the breach is
              entitled, whether or not actual damage or
              loss is proved to have been caused
              thereby, to receive from the party who
              has broken the contract reasonable
              compensation not exceeding the amount
              so named or, as the case may be, the
              penalty stipulated for. What clause (12) of
              the contract provides in this case is the

CS(OS)No. 1362/1997                                    Page 32 of 43
               measure of liquidated damages and that
              consists of two things, namely, (i) the
              difference between the contract price and
              the market price on the date default and
              (ii) an addition of 10s. per ton above that.
              There is nothing in s. 73 or s. 74 of the
              contract Act, which makes the award of
              such      liquidated     damages     illegal.
              Assuming that the case is covered by s.
              74, it is provided therein that reasonable
              compensation may be awarded for breach
              of contract subject to the maximum
              amount named in the contract. What the
              arbitrators have done is to award the
              maximum amount named in the contract.
              If the appellant wanted to challenge the
              reasonableness of that provision in clause
              (12) it should have appeared before the
              arbitrators and represented its case. It
              cannot now be heard to say that simply
              because clause (12) provided for a further
              sum of 10s. per ton over and above the
              difference between the contract price and
              the market price on the date of the
              default, this was per se unreasonable and
              was therefore bad accordingly to the law
              of India as laid down in Sections 73 and 74
              of the Contract Act. Both these sections
              provide for reasonable compensation and
              s. 74 contemplates that the maximum
              reasonable compensation may be the
              amount which may be named in the
              contract. In this case the arbitrators have
              awarded the maximum amount so named
              and nothing more. Their award in the
              circumstances cannot be said to be bad
              on the face of it, nor can it be said to be
              against the law of India as contained in
              these sections of the Contract Act."




CS(OS)No. 1362/1997                                      Page 33 of 43
 20.         The propositions of law which emerge from the

statutory provisions contained in Section 73 & 74 of the

Indian Contract Act when examined in the light of a

cumulative reading of aforesaid decisions of Supreme Court

can be summarized as under:

   a) If a party to the contract commits breach of the

       contract, the party who suffers loss/damage on

       account of such breach is entitled to receive such

       compensation from the party in breach of the contract

       which naturally arose in usual course of business, on

       account of such breach or which the parties to the

       contract knew, at the time of making the contract, to

       be likely to result on account of its breach. However,

       the party suffering on account of the breach is entitled

       to recover only such loss or damage which arose

       directly and is not entitled to damages which can be

       said to be remote.

   b) In case the agreement between the parties provides for

       payment of liquidated damages, the party suffering on

       account of breach of the contract even if it does not

       prove the actual loss/damage suffered by it, is entitled

       to reasonable damages unless it is proved that no loss

CS(OS)No. 1362/1997                                  Page 34 of 43
        or damage was caused on account of breach of the

       contract.       In such a case, the amount of reasonable

       damages cannot exceed the amount of liquidated

       damages stipulated in the contract.

            Any other interpretation would render the words

       "whether or not actual damage or loss is proved to

       have been caused thereby" appearing in Section 74 of

       the Indian Contract Act absolutely redundant and

       therefore       the   Court   needs    to    eschew    such      an

       interpretation.

   c) If the amount stipulated in the contract, for payment

       by party in breach of the contract, to the party

       suffering on account of breach of the contract is shown

       to be by way of penalty, the party suffering on account

       of   the       breach is entitled     only   to a     reasonable

       compensation and not the amount stipulated in the

       contract. If it is shown by the party in breach of the

       contract that no loss or damage was suffered by the

       other party on account of breach of the contract, the

       party in breach of the contract is not liable to pay any

       amount as compensation to the other party.



CS(OS)No. 1362/1997                                           Page 35 of 43
    d) If the nature of the contract between the parties is

       such that it is not reasonably possibly to assess the

       damages suffered on account of breach of the contract,

       the amount stipulated in the contract, for payment by

       the party in breach should normally be accepted as a

       fair and reasonable pre-estimate of damages likely to

       be suffered on account of breach of the contract and

       should be awarded.

21.         In the case before this Court, though the plaintiff

company has not proved the actual damages suffered by it

on account of breach of contract by defendant No.1

company it cannot be disputed that some loss or damage

was definitely suffered by the plaintiff company on account

of the breach. No evidence has been led by defendant No.1

to prove that either on account of increase in price of raw

material/finished goods or for some other reason the

plaintiff company did not suffer any loss on account of the

failure of defendant No.1 to lift the balance quantity of

93,000 litres.        As noted earlier, the facts and the

circumstances of the case including the letters written by

the plaintiff company to defendant No.1 from time to time,

coupled with the deposition of PW-1 Shri Ashok Dugar,

CS(OS)No. 1362/1997                                  Page 36 of 43
 clearly show that the plaintiff company had either procured

the requisite raw material or had produced the finished

product, may be to the extent of 53,000 litres if not 93,000

litres.    Vide its letter dated 21st October, 1995 (Exh. PW-

1/4) plaintiff company had written to defendant No.1 that

since the product agreed to be supplied to it was required

for application in wheat crop in north India and if it is not

disposed then, it will have to be stocked for next year and

therefore, there should not be any doubt left about their

lifting the entire quantity. The plaintiff company went to the

extent of requesting defendant No.1 company to re-assess

and let it know if defendant wished them to reduce any

quantity. In its reply dated 26.10.1995 Exh. (P-2 D1 and

D4) defendant No.1 did not dispute that if the contract

goods were not lifted by it, the plaintiff company would have

to carry the same for one year.          In its letter dated

17.11.1995 (Exh. P-5 D1 & D4) which is an admitted

document, defendant No.1 company itself informed the

plaintiff company that the season had miserably failed, the

market had crashed and therefore they were not in a

position to make any commitment for lifting or making

financial arrangement.       Therefore it cannot be disputed

CS(OS)No. 1362/1997                                 Page 37 of 43
 that the goods agreed to be sold by the plaintiff to defendant

No.1 were seasonal in nature and if they were not sold by

December, 1995 the plaintiff company had necessarily to

carry the inventory upto next season.         If the plaintiff

company did not manufacture any goods other than 7000

litres supplied by it to defendant No.1, it would have stored

the raw material procured by it till next season when it

would have utilized it for manufacturing the finished

product.       The plaintiff company in such a case, suffered

damages on account of interest which it paid or it could

have earned on the amount paid for procurement of raw

material and would also have incurred cost in storing that

raw material for about one year.      If the plaintiff company

had manufactured the remaining 93,000 litres of finished

product, it was deprived of use of the money which

defendant No.1 company would have paid to it in case it had

not committed breach of the contract and thereby it

incurred loss of interest on the amount which it would have

received from defendant No.1 company besides incurring

expenditure on storage of finished products. If the plaintiff

company partly manufactured the finished product and had

to store them upto the next year along with the raw material

CS(OS)No. 1362/1997                                  Page 38 of 43
 required for production of the remaining quantity of the

finished product, the plaintiff company suffered a loss on

account of expenditure incurred in storage of the finished

product and raw material besides loss of interest on the

amount paid by it for the raw material.     Even if I take a

conservative interest @ 12% p.a. the plaintiff company

would have suffered loss of about Rs.10 per litre besides the

expenditure incurred on storage of raw material/finished

product for about one year. In these circumstances, it can

hardly be disputed that the plaintiff company is entitled to

recover at least Rs.10 per litre from defendant No.1

company by way of damages for the loss suffered by it due

to breach of contract on the part of defendant No.1

company.

22.         It was contended by the learned Counsel for the

defendants that it was incumbent upon the plaintiff

company to make efforts to mitigate the losses and no

evidence has been produced to prove any such effort. In

support of his contention he has relied upon Pannalal

Jugatmal vs. State of Madhya Pradesh AIR 1963 MP 242

and Firm Bhagwandas Shobhala Jain, a Registered Fir,

and Anr. vs. State fo Madhya Pradesh AIR 1966 MP 95.

CS(OS)No. 1362/1997                                Page 39 of 43
 In the case of Pannalal (supra) the Court was concerned

with a case attracting Section 73 of the Indian Contract Act

and not a case to which the provisions of Section 74 of the

Indian Contract Act applied.              During the course of the

judgment the Court referring to Section 73 of the Indian

Contract Act observed as under:

  14.       Now,      the     rule   is   that   damages    are
      compensatory and no penal and that one who has
      suffered loss fro breach of contract must take every
      reasonable step that is available to him to mitigate
      the extent of damages caused by the breach. He
      cannot claim tobe compensated by the party in
      default for loss which is really due not to the breach
      but to his own failure to behave reasonably after
      the breach.           This rule is incorporated in the
      explanation to Section 73 of the Contract Act.


            In case of Bhagwandas (Supra) which again was a

case attracting applicability of Section 73 of the Indian

Contract Act, the Court interalia observed as under:

            33.        It has also to be remembered that the
            law imposes a duty upon the plaintiffs to take
            all reasonable steps to mitigate the loss caused
            by a breach of contract and debars him from
            claiming compensation for any part of the



CS(OS)No. 1362/1997                                        Page 40 of 43
             damages which is due to his neglect to do
            so;....................



            However, in the case before this Court since

admittedly the goods were seasonal in nature and therefore

could not have been disposed of till next year, it cannot be

said that the plaintiff company could have disposed them of

soon after there was breach of contract on the part of

defendant No.1.       Moreover, since the market had crashed

and there were no buyers in the marked for the product as

is evident from the letter written by defendant No.1 to the

plaintiff on 17.11.1995, the plaintiff company would not

have been in a position to sell the goods manufactured by it

on the instructions of defendant No.1 company at a

remunerative price. Even if the plaintiff company had not

manufactured the finished goods, it would not have been

possible for it to sell the raw material procured by it, at the

same price at which it was procured. The raw material

meant for manufacture of seasonal goods could not have

fetched a ready buyer at the cost price of the plaintiff

company, in case it could not have been consumed for

about a year.


CS(OS)No. 1362/1997                                  Page 41 of 43
             Since there was no breach of contract on the part

of the plaintiff, defendant no.1 is not entitled to recover any

amount from it and the counter claim is therefore liable to

be dismissed. The plaintiff company on the other hand is

entitled to recover a sum of Rs.9,30,000/- though only from

defendant No.1 company as damages @ Rs.10 per litre. The

issues are decided accordingly.

Issue No. 8

23.         In view of my findings above, I hold that defendant

No.1 is not entitled to any interest from the plaintiff.

Issue No. 9

24.         The plaintiff has claimed interest @ 18% p.a. on

the price of 7000 litres of the finished product which it had

supplied to defendant No.1 company.             No agreement

between the parties for payment of interest has either been

pleaded or proved by the plaintiff. However, since this is a

suit for price of goods sold and delivered, interest can be

awarded to the plaintiff under Section 61(2) of the Sales of

Goods Act. Considering the nature of transaction between

the parties, I am of the view that interest should be awarded

to the plaintiff company @ 12% p.a. Calculated on the

aforesaid rate, the amount of interest comes to Rs.93,008/-.

CS(OS)No. 1362/1997                                    Page 42 of 43
 The plaintiff is entitled to recover the aforesaid amount from

defendant        No.1   as   interest.   The   issue   is     decided

accordingly.

Relief

25.         In view of my findings on other issues defendant

No.1 is not entitled to recover any amount from the plaintiff.

The plaintiff however, is entitled to recover a total sum of

Rs.11,14,160/-from defendant No.1 company alone.

                                ORDER

For the reasons given in the preceding paragraphs a decree of Rs.11,14,160/- with proportionate costs and pendent lite and future interest @ 12% p.a. is hereby passed in favour of plaintiff and against defendant No.1. The suit against the other defendants is dismissed without any order as to costs.

Decree sheet be prepared accordingly.

(V.K. JAIN) JUDGE MAY 13, 2011 bg/vn CS(OS)No. 1362/1997 Page 43 of 43