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 6]

Supreme Court of India

Smt. Aslhing @ Lhingjanong vs L.S. John & Ors on 22 November, 1983

Equivalent citations: 1984 AIR 988, 1984 SCR (1) 863, AIR 1984 SUPREME COURT 988, 1984 (1) SCC 205 1984 UJ (SC) 154, 1984 UJ (SC) 154

Author: Syed Murtaza Fazalali

Bench: Syed Murtaza Fazalali, O. Chinnappa Reddy, E.S. Venkataramiah

           PETITIONER:
SMT. ASLHING @ LHINGJANONG

	Vs.

RESPONDENT:
L.S. JOHN & ORS.

DATE OF JUDGMENT22/11/1983

BENCH:
FAZALALI, SYED MURTAZA
BENCH:
FAZALALI, SYED MURTAZA
REDDY, O. CHINNAPPA (J)
VENKATARAMIAH, E.S. (J)

CITATION:
 1984 AIR  988		  1984 SCR  (1) 863
 1984 SCC  (1) 205	  1983 SCALE  (2)813


ACT:
     Contract-When a party writes to the opposite party that
it is closing the contract, does the contract subsist ?



HEADNOTE:
     The respondent who was a party to a subsisting contract
with the Government for widening or a road wrote a letter to
the concerned Executive Engineer stating that he was closing
the  said  contract.  1	 he  appellant	contended  that	 the
contents of the letter did not have the effect of putting an
end to the contract.
     Dismissing the appeal,
^
     HELD: After  the letter, the contract came to an end by
breach and  was no  longer  subsisting.	 Acceptance  of	 the
letter by the authorities was unnecessary for putting an end
to the	contract although  the breach  may give	 rise to  an
action for damages. [864 B-C]



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 11 89 of 1982.

From the Judgment and order dated the 18th December, 1981 of the Gauhati High Court in Election Petition No. 1 of 1980.

S Rangarajan, S.K. Nandy and S. Parikh for the Appellant.

A.K Nag for the Respondent.

The Judgment of the Court was delivered by FAZAL ALI, J. In this election appeal the only point for determination is whether at the time when respondent No. I filed his nomination paper he held a subsisting contract with the Government for widening the PLP road.. While it is true that there was such a contract in existence prior to 30:11.1979, respondent No. 1 wrote a 864 letter on 30.11.1979 to the concerned Executive Engineer stating that he was closing the said contract. The last date for filing nomination was 10.12.1979. It is argued that the contents of the said letter does not have the effect of putting an end to the contract. After going through the contents of the letter it is absolutely clear that the contractor unilaterally put an end to the contract and informed the Department concerned accordingly and also he had resigned from the contractor's list of PWD Manipur. Thus after this letter the contract came to an end by breach and the contract was no longer subsisting. Mr. Rangarajan has submitted some very nice and delicate questions for consideration. One of them-being that until and unless the letter is accepted by the Authority the contract would continue and thus the respondent would suffer from the disqualification. In our opinion having regard to the contents of the letter it is not possible to accept the argument of Mr. Rangarajan that the contract was subsisting. The acceptance of the letter by the authorities was unnecessary for putting an end to the contract although the breach may give rise to a cause on action for damages. No other point is raised before us. We do not find any merit in this appeal and it is dismissed without any order as to costs.

H.L. C.					   Appeal dismissed.
865