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 3, Cited by 104]

Supreme Court of India

The Hindustan Forest Company vs Lal Chand And Others on 19 August, 1959

Equivalent citations: 1959 AIR 1349, 1960 SCR (1) 563, AIR 1959 SUPREME COURT 1349

Author: A.K. Sarkar

Bench: A.K. Sarkar, S.K. Das, K.N. Wanchoo, M. Hidayatullah

           PETITIONER:
THE HINDUSTAN FOREST COMPANY

	Vs.

RESPONDENT:
LAL CHAND AND OTHERS

DATE OF JUDGMENT:
19/08/1959

BENCH:
SARKAR, A.K.
BENCH:
SARKAR, A.K.
DAS, SUDHI RANJAN (CJ)
DAS, S.K.
WANCHOO, K.N.
HIDAYATULLAH, M.

CITATION:
 1959 AIR 1349		  1960 SCR  (1) 563


ACT:
       Limitation-Mutual  account--Reciprocal demands-Contract	for
       supply  of  goods-Delivery of goods  and	 payments,  whether
       independent  obligations-Jammu and Kashmir  Limitation  Act,
       1995  (Jammu  and  Kashmir  IX  of  1995),  art.	 115-Indian
       Limitation Act, 1908 (9 of 1908), art. 85.



HEADNOTE:
Under  a contract for the sale of goods, the buyer  paid  an
advance amount towards the price of the goods to be supplied
and various quantities of goods were thereafter delivered by
the sellers.  The buyer from time to time made various other
payments towards the price of the goods after they had	been
delivered.  The last delivery of goods was made on June	 23,
1947,  and the suit was brought on October 10, 1950, by	 the
sellers	 for  the  balance  of	the  price  due	 for   goods
delivered.   The  sellers pleaded that the suit	 was  within
time  and  relied  on  art. 115 Of  the	 Jammu	and  Kashmir
Limitation Act under which the period of limitation was	 six
years for a suit " for the balance due on a mutual, open and
current	 account, where there have been	 reciprocal  demands
between the parties.
564
Held, that art. 115 was not applicable to the case as  there
was  no	 mutual account based on  reciprocal  demands.	 The
payment made by the buyer after deliveries had been given to
it were in discharge of the obligations to pay the price due
on  account of these deliveries; the amount paid in  advance
was  paid under the contract in discharge of obligations  to
arise  ;  none	of  such  payments  created  an	 independent
obligation in the sellers towards the buyer.
Tea  Financing	Syndicate Ltd.	v.  Chandrakamal  Bazbaruah,
(1930) I.L.R. 58 Cal. 649, approved.



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 161 of 1955. Appeal from the judgment and decree dated 4th Jeth 2011, of the Jammu and Kashmir High Court in Appeal No. 1 of 2009, arising out of the judgment and decree dated the 2nd Magh 2008, of the said High Court in original suit No. 40 of 2007.

S.K. Kapur and N. H. Hingorani, for the appellant. Bhawani Lal and K. P. Gupta, for the respondents. 1959. August 19. The Judgment of the Court was delivered by SARKAR J.-This appeal arises out of a suit filed in the High Court of Jammu and Kashmir for recovery of price of goods sold and delivered. The only point involved in it is whether the suit was governed by art. 115 of the Jammu and Kashmir Limitation Act. The courts below have held, and this has not been disputed in this appeal, that if that article did not apply, the suit would fail on the ground of limitation.

Sometime in November 1946, the parties entered into an agreement in writing for the supply by the sellers, the respondents, to the buyer, the appellant, of 5,000 maunds of maize, 500 maunds of wheat and 100 maunds of Dal at the rates and times specified. The agreement stated that on the date it had been made the buyer had paid to the sellers Rs. 3,000 and had agreed to pay a further sum of Rs. 10,000 within ten or twelve days as advance and the balance due for the price of goods delivered, after the expiry of every month. It is admitted that the said sum of Rs. 10,000 was later paid by the buyer to the sellers.

565

Various quantities of goods were thereafter delivered by the sellers to the buyer and though such deliveries had not been made strictly at the times specified in the contract, they had been accepted by the buyer. The buyer in its turn made various payments towards the price of the goods delivered but not month by month and had not further paid it in full. The last delivery of goods was made on June 23, 1947, and the suit was brought on October 10, 1950, for the balance of the price due.

The learned Judge of the High Court who heard the suit held that art. 115 had no application and dismissed the suit as barred by limitation. The sellers went up in appeal which was heard by two other learned Judges of the High Court. The learned Judges of the appellate bench of the High Court held that art. 115 of the Jammu & Kashmir Limitation Act applied and the suit was not barred. They thereupon allowed the appeal and passed a decree in favour of the sellers. The buyer has now come up in appeal to this Court. Article 115 of the Jammu and Kashmir Limitation Act which is in the same terms as art. 85 of the Indian Limitation Act except as to the period of limitation, is set out below:

----------------------------------------------------------- Description of suit Period of Limitation Time from which period begins to run
------------------------------------------------------------
       For the balance due    Six years		  The close of the
       on a mutual open and			  which the last
       current account, wh-			  item admitted or
       ere there have been			  proved is entered
       reciprocal demands			  in the account;
       between the parties			  such year to be
						  computed as in
						  the account.
If the article applied the suit would be clearly within time as the last item found to have been entered in the account was on June 23, 1947. The only question argued at the bar is whether the account between the parties was mutual. The question what is a mutual account, has been considered by the courts frequently and the test to determine it is well settled. The case of the Tea Financing Syndicate Ltd. v. Chandrakamal Bezbaruah (1) may be referred to. There a company had been (1) (1930) I.L.R. 58 Cal, 649.
72 566

advancing monies by way of loans to the proprietor of a tea estate and the proprietor had been sending tea to the company for sale and realisation of the price. In a suit brought by the company against the proprietor of the tea estate for recovery of the balance of the advances made after giving credit for the price realised from the sale of tea, the question arose as to whether the case was one of reciprocal demands resulting in the account between the parties being mutual so as to be governed by art. 85 of the Indian Limitation Act. Rankin, C.J., laid down at p. 668 the test ,to be applied for deciding the question in these words:

" There can, I think, be no doubt that the requirement of reciprocal demands involves, as all the Indian cases have decided following Halloway, A.C.J., transactions on each side creating independent obligations on the other and not merely transactions which create obligations on one side, those on the other being merely complete or partial discharges of such obligations. It is further clear that goods as well as money may be sent by way of payment. We have therefore to see whether under the deed the tea, sent by the defendant to the plaintiff for sale, was sent merely by way of discharge of the defendant's debt or whether it was sent in the course of dealings designed to create a credit to the defendant as the owner of the tea sold, which credit when brought into the account would operate by way of set-off to reduce the defendant's liability."

The observation of Rankin, C.J., has never been dissented from in our courts and we think it lays down the law correctly. The learned Judges of the appellate bench of the High Court also appear to have applied the same test as that laid down by Rankin, C.J. They however came to the conclusion that the account between' the parties was mutual for the following reasons:

" The point then reduces itself to the fact that the defendant company had advanced a certain amount of money to the plaintiffs for the supply of grains. This excludes the, question of monthly 567 payments being made to the plaintiffs. The plaintiffs having received a certain amount of money, they became debtors to the defendant company to this extent, and when the supplies exceeded Rs. 13,000 the defendant company became debtors to the plaintiff and later on when again the plaintiff 's supplies exceeded the amount paid to them, the defendants again became the debtors. This would show that there were reciprocity of dealings and transactions on each side creating independent obligations on the other."

The reasoning is clearly erroneous. On the facts stated by the learned Judges there was no reciprocity of dealings; there were no independent obligations. What in fact had happened was that the sellers had undertaken to make delivery of goods and the buyer had agreed to pay for them and had in part made the payment in advance. There can be no question that in -so far as the payments had been made after the goods had been delivered, they had been made towards the price due. Such payments were in discharge of the obligation created in the buyer by the deliveries made to it to pay the price of the goods delivered and did not create any obligation on the sellers in favour of the buyer. The learned Judges do not appear to have taken a contrary view of the result of these payments.

The learned Judges however held that the payment of Rs. 13,000 by the buyer in advance before delivery had started, made the sellers the debtor of the buyer and had created an obligation on the sellers in favour of the buyer. This apparently was the reason which led them to the view that there were reciprocal demands and that the transactions had created independent obligations on each of the parties. This view is unfounded. The sum of Rs. 13,000 had been paid as and by way of advance payment of price of goods to be delivered. It was paid in discharge of obligations to arise under the contract, It was paid under the terms of the contract which was to buy goods and pay for them. It did not itself create any obligation on the sellers in favour of the buyer; it was not intended to be and did not amount to an independent transac-

568

tion detached from the rest of the contract. The sellers were under an obligation to deliver the goods but that obligation arose from the contract and not from the payment of the advance alone. If the sellers had failed to deliver goods, they would have been liable to refund the monies advanced on account of the price and might also have been liable in damages, but such liability would then have arisen from the contract and not from the fact of the advances having been made. Apart from such failure, the buyer could not recover the monies paid in advance. No question has, however, been raised as to any default on the part of the sellers to deliver goods. This case therefore involved no reciprocity of demands. Article 115 of the Jammu and Kashmir Limitation Act cannot be applied to the suit. The learned Judges appear also to have taken the view that since the goods were not delivered at the times fixed in the contract, and the prices due were not paid at the end of the months, the parties clearly indicated their intention not to abide by the contract. We are unable to agree with this view. Such conduct only indicated that the parties had extended the time fixed under the contract for delivery of the goods and payment of price, leaving the contract otherwise unaffected.

The learned Judges also observed that the contract did not provide how the amount advanced was to be adjusted. But it seems clear that when the contract provided that the advance was towards the price to become due, as the learned Judges themselves held, it followed by necessary implication that the advance had to be adjusted against the price when it became due. So there was a provision in the contract for adjusting the advance.

We think it fit also to observe that it is somewhat curious that any question as to the application of art. 115 was allowed to be raised. The applicability of that article depends on special facts. No such facts appear in the

-plaint. There is no hint there that the account was mutual. We feel sure that if the attention of the learned Judges of the High Court had been 569 drawn to this aspect of the matter, they would not have permitted any question as to art. 115 being raised, and the parties would have saved considerable costs thereby. We therefore come to the conclusion that the appeal must be allowed. The judgment and I order of the learned Judges of the appellate bench of the High Court are set aside and those of the learned Single Judge of the High Court are restored. The appellant will be entitled to the costs in this Court and of the hearing of the appeal before the High Court.

Appeal allowed.