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 2, Cited by 1]

Kerala High Court

Naseema Textiles, Azhikode vs The Union Of India (Uoi) And Ors. on 13 February, 1970

Equivalent citations: AIR1971KER192, AIR 1971 KERALA 192, 1970 KER LJ 438 1970 KER LT 290, 1970 KER LT 290

ORDER
 

 Sadasivan, J.  
 

1. The only point arising in this revision petition is whether the requirement of a suit notice under Section 80, Civil P. C. has strictly been complied with before instituting the suit. The suit is one brought against the Union of India. for damages for non-delivery of one bale of handloom piece goods booked from Cannanore Camp Bazar town booking office, on the southern railway to Ahamadagarh railway station on the northern railway. The suit notice was issued by the lawyer on behalf of M/s. Nazeema Textiles, Azhikode; but later the suit was filed by Nazeema Textiles. Azhikode through its proprietor T. P. Ebrahimkutty. From the notice, it would appear that the notice was issued on behalf of a firm; but from the suit it would appear that it was instituted by one T. P. Ebhrahimkutty as proprietor of the concern. It is mandatory that there should be identity of the person who issues the notice with the person who brings the suit. On identical facts the Supreme Court in S. N. Dutt v. Union of India. (AIR 1961 SC 1449). has held :

"Section 80, according to its plain meaning, requires that there should be identity of the person who issues the notice with the person who brings the suit. Where an individual carries on business in some name and style the notice has to be given by the individual in his own name, for the suit can only be filed in the name of the individual. Where the notice under Section 80 was given by Messrs. S. N. Dutt and Co., and the suit was filed by S. N. Dutt sole proprietor of a business carried on under the name and style of S. N. Dutt and Co. Held that the person giving the notice was not the same as the person suing and that, therefore. Section 80 was not complied with,"

All prior authorities were reviewed in the above decision and I think the facts of the present case are so identical that the ruling is on all fours in the present case. Learned counsel relying on the observations of the Privy Council in Bhagachand Dagdusa v. Secy. of State, (AIR 1927 PC 176). contended that the notice should not be scrutinised in a pedantic manner or in a manner completely divorced from common sense. We must import a little common sense into notice of this kind. But all these aspects have been considered by the Supreme Court in the above decision (AIR 1961 SC 1449) & their Lordships have taken the view that in a case where there is no identity of the person who issues the notice with the person who institutes the suit, it must be held that there is no proper notice as contemplated in Section 80, Civil P. C. In the present case also, the person on whose behalf the notice was sent does not appear to be the person who Instituted the suit.

2. The view of the learned Munsiff therefore, is correct and in confirmation, of his order this revision is dismissed.