Calcutta High Court
West Bengal Essential Commodities ... vs Koren Foreign Transportation ... on 16 April, 2001
Equivalent citations: AIR2002CAL211, AIR 2002 CALCUTTA 211
Author: Sengupta
Bench: Sengupta
JUDGMENT Sengupta, J.
1. Both the plaintiffs brought the suit for recovery of a sum of Rs. 1,29,476.33 being the amount of the alleged damages suffered by the plaintiff No. 1. Now the plaintiff No. 2 is the subrogee of the claim of the plaintiff No. 1.
2. The short facts which are admitted is that the defendant No. 1 undertook for carriage of 1,90,000 bags of cement from a port of foreign origin namely Korea and for delivery thereof at Haldia Dock partly and partly at Calcutta Port. It is the case of shortlanding of 4,114 bags at Calcutta port. This alleged shortage was detected as alleged in the plaint, before 9th August, 1980, and this has been certified by the Short Landing Certificate No. 420/HGRH. The plaintiff No. 1 was the transferee consignee by virtue of purchase of the goods on high seas and these goods were admittedly Insured by the plaintiff No. 2. It appears that on payment of the insured value, the right, title and claim of lost goods has been assigned and/or subrogated by the plaintiff No. 1 in favour of the plaintiff No. 2. Thus, the plaintiff No. 2 is interested to obtain the decree as prayed for. Joint written statement has been filed by defendants. The defendant No. 1 is a carrier, and the defendant No. 2 is an agent of the defendant No. 1 at Calcutta. The defence is, apart from general denial, maintainability of the suit and sustainability of the claim itself on the ground of non-service of notice under the Carriage of Goods by Sea Act. This suit was once heard by Ronojit Kumar Mitra, J. and His Lordship framed following issues " 1. Did the plaintiff serve notice on the defendants before or at the time of removal by the plaintiff of the said cargo or within three days thereafter?
2. Is the short landing certificate dated 9-8-1980 referred to in paragraph 8 of the amended plaint correct and can be relied upon?
3. Did the Vessel discharge all the cargo at the ports of Haldia and Calcutta which are the subject-matter of the suit?"
3. The plaintiff No. 2 has examined only one witness in order to prove the case on behalf of the plaintiffs. The defendants have examined four witnesses, out of them three are third party witnesses. Mr. Bose learned Advocate appearing for the defendants, submits that the plaintiff has not been able to prove its case of short landing, rather the defendants have been able to prove by documentary evidence beyond doubt, that there could not be any question of short landing rather the entire goods were discharged and delivered at Haldia and Calcutta Port. He has drawn my attention to Exhibit Nos. 2 and 3 particularly and also other exhibits namely Exhibit Nos. 1 and 4 which show that a part of the cargo was discharged at Haldia point by port authority themselves and, discharge of rest of the goods was accomplished by the stevedore under usual practice at Calcutta point. The stevedoring agents was appointed by the plaintiff No. 1. It will appear from the documents themselves that there is no scope for short landing.
4. He further contends that there is no document to show that on 9th August, 1980 any certificate of short landing was issued or could be issued so, as it was absurd such certificate could be issued on 9th August, 1980 when admittedly the cargos were discharged finally on 10th August, 1980. The Exhibit-C, purported to be short landing certificate is of dated 19th September, 1983 and is of no value. Therefore, there is a discrepancy between the pleadings and evidence. Moreover, Exhibit-C, particularly on question of short landing as regard correctness of the contents thereof has not been proved by the appropriate authority. The only witness of the plaintiff has been able to prove the payment of compensation, but not the case of short delivery. He has also drawn my attention to the relevant questions and answers of the sole witness of the plaintiffs i.e., question Nos. 54, 56, 57 and 58 and contends he has not been able to explain existence of short landing certificate of 9th August, 1983 as alleged in the plaint. He could not say about the correctness of the certificate being Exhibit-C, Mr. Bose further contends that even the quantification of alleged damage could not be proved. Therefore, the suit is bound to be dismissed. In support of the proposition, Mr. Bose has relied on a decision .
5. Mr. Bose contends further that this suit against both the defendants simultaneously is not. maintainable. In this context he has relied on two decisions of this Court reported in AIR 1951 Cal 859 (sic) and .
6. It is appropriate to record that admittedly the plaintiff No. 1 who was the original plaintiff had gone out of the picture presumably, on receipt of the amount of the insured value on account of alleged loss of goods. So the plaintiff No. 1 has not come forward, obviously it is not interested to prove the case of short delivery of the goods.
7. Mr. H. Dutta, learned Senior Advocate appearing on behalf of the plaintiff No. 2, Insurance Company, contends that the plaintiff No. 2 being the insurer having satisfied with claim for loss of the goods has paid off the entire insured value. Upon payment, the plaintiff No. 1 during pendency of the suit by letter of subrogation has assigned and transferred all its claims arising out of the short delivery in favour of the plaintiff No. 2. The letter of subrogation has been exhibited as Exhibit-F. This fact of subrogation has been brought in the plaint by amendment. No additional written statement has been filed controverting the claim and contention of the plaintiff No. 2. It has been able to prove, according to Mr. Dutt, by the third party's document that there was a short landing, in other words short delivery of the goods. He has drawn my attention to Exhibits C and D and also evidence of one Lalit Mohan Dutta being P.W. 1. In his answers to question Nos. 84 to 122 he contends that Exhibits C and G have been issued by the port authority. He contends that the goods were always identified in terms of the number of bags, not in terms of the weight. It is the initial onus of the carrier to prove that all the goods were delivered and there was no shortage at all. The documents being Exhibits 1 and 4 submitted by the defendant are of private character and correctness of contents thereof has not been proved, so the same cannot be accepted by the Court. Moreover, the goods are identified in those documents in terms of the weight, not in terms of the bags. The witness of the defendant admitted that goods were not weighed at the time of discharge. According to Mr. Dutt, Exhibits C and G are the clinching material on this matter. White explaining, Mr. Dutt fairly admits that there is quession in paragraph 8 as to the date of the short landing certificate. He has drawn my attention, to Exhibit C showing the number of the certificate which tallies with number mentioned in paragraph 8, unfortunately the dates are differently mentioned.
He contends that this is a mere mistake and I should look into the substance of the matter. Here it is a case of short landing in substance and the Court is to see whether by any documentary evidence this has been proved or not. Exhibits C, D and G are the documents to prove the case of short landing. He has relied on the same decision of the Supreme Court that has also been relied on by Mr. Bose. He has drawn my attention to a particular paragraph of the aforesaid judgment of the Supreme Court and urges that I should not see the technicality rather I should look into substance, so I should pass a decree as prayed for.
8. Having heard the learned counsel for the parties and having considered the issues, facts and law involved in the suit, it appears to me one of the points of law raised by Mr. Supriya Bose appearing for the defendants at the argument stage is not in issue framed by the Court, none-the-less as both the parties went on for trial on this point of law also additional issues can be framed. There cannot be dispute that this is permissible under law. Such additional issues are as follows :--
(i) Is the suit maintainable as against both the defendants alternatively?
(ii) Is the defendant No. 2 liable to be struck out from the party defendant?
9. Before I decide this new issue, I should take up the issue No. 1 as to maintainability of the suit on the ground of alleged non-service of notice on the defendants under Indian Carriage of Goods by Sea Act, 1925. No notice under Rule 6 contained in Article III of the Indian Carriage of Goods by Sea Act, 1925 of loss or damage has been served upon the defendants. Therefore, the suit must fail.
10. Mr. Hiranmoy Dutta, learned senior Counsel contends and says that the aforesaid Act has no manner of application and I accept submission of Mr. Dutta and it is clear from Section 2 of the Indian Carriage of Goods by Sea Act, 1925. Section 2 of the same is quoted below :--
"2. Application of Rules.-- Subject to the provisions of this Act, the rules set out in the Schedule (hereinafter referred to as "the Rules") shall have effect in relation to and in connection with the carriage of goods by sea in ships carrying goods from any port in (India) to any other port whether in or outside (India)."
11. In this case, the goods were loaded and carried from the port outside India and discharged at a port within India. The afore said Act does not cover any goods which has been loaded and carried by sea from a port outside India and discharged at a port in India. The intention of the Legislature of the aforesaid Act is very clear. The carrier of the goods by sea is given protection for carriage of goods from India in the manner as fixing a time-limit within which claim is to be notified. In case of failure to notify, the carrier will be discharged from liability.
12. Therefore, the preliminary point raised by Mr. Bose fails and this issue is decided against his client.
13. The next question remains as to maintainability of the suit against both the defendants. It has been pleaded in paragraph 3 in the plaint that the defendant No. 2 gives out by conduct an implication as liable and responsible for the acts of the defendant No. 1 and is accordingly made a party to the suit. In order to see the maintainability, the Court is to look into the averment of the plaint only as to how the suit has been framed. Defendant No. 1 has been described as the Foreign Corporation and has been carrying on Us business through Indian agent namely, the defendant No. 2. Therefore, it is clear from the aforesaid statement and averment of the plaint that defendant No. 2 has been really described as an Indian agent of the foreign principal. Under Section 230 of the Contract Act normally the agent is not liable for civil action nor the agent is entitled to enforce a claim on behalf of the principal unless there is express agreement to the contrary. However, there is an exception to the aforesaid averment and the agent can sue in its own name and be sued on behalf of the foreign principal and/or undisclosed principal.
14. In this suit the foreign principal has been made a defendant. Therefore, when the plaintiff has chosen to sue the foreign principal, the agent is automatically relieved of its liability so far as it relates to dealings and transaction between the plaintiff and the principal. It was open for the plaintiff to sue the defendant No. 2 alone leaving out the defendant No. 1. Both the principal and the defendant, in these circumstances, cannot be sued. There must be an election by the plaintiff of the party against whom the plaintiff wants to recover its claim. Ordinarily, against the principal the action lies. In support of my aforesaid view, Mr. Bose has supplied an authority to AIR 1951 Calcutta 859 (sic). In paragraph 8 of the aforesaid Judgment, Justice P.B. Mukherjee (as His Lordship then was) held amongst others that on a contract both principal and agent cannot be sued in the same suit. Similar view Was taken in another decision of this Court cited by Mr. Bose. In paragraph 9 thereof, it is held that the plaintiff cannot maintain a suit against foreign principal as well as the Indian agent. In the case reported, a foreign carrier aS'Well as the Indian agent were sued for recovery of damages for the loss of the goods. On a demurrer action Justice Dipak Kumar Sen (as His Lordship then was) upheld the contention of the defendant No. 2 by striking it out from the party defendant holding that the suit was not maintainable as against it, since foreign principal has been made a party. The decision cited by Mr. Bose (DB) is not applicable in this case and the same is distinguishable on the fact. Therefore. I hold that the suit cannot be maintained as against the defendant No. 2 and it is dismissed as against it.
15. Therefore, the suit has to be decided on merit as against the defendant No. 1 alone. Joint written statement has been filed. So the evidence has also been adduced in support of the defence jointly. The original plaintiff has gone out from the suit as it has received compensation for the alleged loss and damages. The plaintiff No. 2 has come into picture to maintain the suit of subrogation and/or assignment of actionable right, by the plaintiff No. 1. In the merit the defence plea is that all the goods have been discharged. There cannot be any short landing. It appears that there is no dispute as to quantity of the goods being discharged at Haldia Port but the disputes had arisen as to the quantity of the goods being discharged at Calcutta.
16. In order to prove the case of the plaintiff, the plaintiff has produced a Short Landing Certificate and also document of recording of short landing being Exhibits C and G. Exhibit G being the xerox copy of the outturn report of the vessel in question. This document was actually disclosed by the defendants and it was marked as Exhibit. It appears from Exhibit G that there is clear recording of 4,114 bags of cement being short landed. I do not find from the cross-examination of the plaintiffs only witness any suggestion having been put questioning correctness of the contents of Exhibit G. That apart the plaintiff has proved by producing a duplicate document recording short landing of the aforesaid number of bags of cement at Calcutta (being Exhibit C). Both the documents have been issued by the statutory authorities. The correctness of the contents of these documents is presumed under Evidence Act, unless rebutted by the defendants. Moreover, no challenge has been thrown as to correctness and genuineness of the aforesaid documents. The Central Inland Water Transport Corporation Limited by a letter dated 3rd October, 1980 duly intimated to the defendant No. 2 of the aforesaid short landing enclosing the short landing certificate being Exhibit G. There is no dispute as to the receipt of the aforesaid letter as the xerox copy of the short landing certificate was disclosed by the defendant No. 2 itself. I do not find any reply to the aforesaid letter dated 3rd October, 1980 being Exhibit D. In fact Exhibit D was shown to the witness of the defendant being D.W.L.M. Dutta and series of questions being Nos. 110 to 122 were put by Mr. H. M. Dutt on this subject and further as to whether any reply was given. He could not show any document whether any reply was given to the aforesaid letter. The said Exhibits C. D and G are contemporaneous documents. I do not find any suggestion from the defendants questioning correctness of the contents of the letter dated 3rd October, 1980 or of Exhibit G. Under those circumstances, 1 am of the view that the plaintiffs have been able to prove that there was short landing of 4,114 bags of cement. There is no dispute to assignment or subrogation. So the plaintiff No. 2 is obviously entitled to the claim for damages for the alleged loss of the aforesaid bags of cement.
17. As against the aforesaid documents, the defendants have tried to prove the case that the entire goods were discharged at Calcutta. In support of the case the defendants of course have produced the documents being Exhibits 2, 3 and of course Exhibit 1.
18. The Exhibit 2 relates to the discharge and/or unloading of the cargo at Haldla. As I have already held that case of discharge at Haldia is not the issue. So it will not have any relevancy or bearing excepting to prove that a portion of cargo was discharged thereat.
19. Next document being Exhibit 3 purports to establish that 7,473 tons being the balance quantity of the cement remaining in vessel at Haldia was discharged at Calcutta. It appears from the Exhibit 2 that at Haldia point an aggregate quantity of 9,500 tons was brought and a quantity of 2,027 tons was discharged at Haldia and thus a balance quantity of 7,473 tons was left on board vessel for discharge at Calcutta.
20. The Exhibit 3 was prepared pursuant to the system of discharge prevailing at Calcutta Port by stevedoring agent, viz., Chowdhury and Co. (Pvt.) Ltd. and signed jointly by its staff, the Chief Officer of the vessel was also counter-signed by the clearing agent of the Receiver/consignee. Admittedly this document was not signed by the Port authority and it did not have any hand in preparation of this document. M.K. Shipping and Chartering Co. being the protecting and/or clearing agent of the Receiver was not called as a witness. None was called as witness to prove this document sent by M. K. Shipping and Chartering Co. There was no eye-witness to prove the fact that all the goods were discharged and there was no short landing. Therefore, I am of the view that the contents of the Exhibit 3 has not been proved at all. This document is private document and there cannot be any presumption of correctness under law. Moreover, as I have already recorded that there was no reply to the demand for compensation for loss of goods made by the Central Inland Water Transport Corporation Ltd. Had there been a true case of complete and full discharge and/or unloading of the entire goods then both the defendants should have given a reply refuting the claim and contention of the aforesaid letter being Exhibit C.
21. The Exhibit 1 does not prove that the entire goods were discharged and/or unloaded. Moreover, the short landing certificate is the conclusive document to overlap any other records or documents. As the contents of Exhibit 1 has not been proved. I hold that defendants have not been able to prove the case of full and complete discharge of the materials from the vessel.
22. Mr. Suprio Bose learned Counsel has also raised an objection of variation between the pleading and proof. He has drawn my attention to paragraph 8 of the plaint wherein short landing certificate is mentioned as of dated 9th August, 1980. But in evidence the date of the short landing certificate is different. He contends since there cannot be any short landing certificate on 9th August, 1980 as the goods continued to be discharged on 10th August, 1980. The very foundation of the case is absolutely frivolous. So the suit must fail on the ground as above.
23. Mr. Dutt of course has replied to the aforesaid contention of Mr. Bose saying that this is an inadvertent mistake and the Court should ignore the same and will look into the substance of the matter. Factually Short Landing Certificate was issued on 18th September, 1980 and it will appear from Exhibit G as well as Exhibit C, and the date has been mentioned in the plaint mistakenly as 9th August, 1980, as the number of the Certificate is the same both in pleading as well as in the document. He also contends that relying on the Supreme Court judgment as cited by Mr. Bose the Court should accept the case in substance and ignore all these technicalities.
24. I accept the argument of Mr. Dutt that the date mentioned in paragraph 8 of the plaint, of the short landing certificate is a sheer mistake and it will appear from the Exhibits G and C as the number of the certificate mentioned in the document tallies with the pleading. I do not find in paragraph 9 of the written statement where the aforesaid averment of paragraph 8 of the plaint has been dealt with, such point has been taken. This is sheer technicality and the Supreme Court in the judgment has held amongst other as follows :--
"It is well settled that in the absence of pleading, evidence, if any, produced by the parties cannot be considered. It is also equally settled that no party should be permitted to travel beyond its pleading and that all necessary and material facts should be pleaded by the party in support of the case set up by it. The object and purpose of pleading is to enable the adversary party to know the case it has to meet. In order to have a fair trial it is imperative that the party should state the essential material facts so that other party may not be taken by surprise. The pleadings, however, should receive a liberal construction, no pedantic approach should be adopted to defeat justice on hair splitting technicalities. Sometimes pleadings are expressed in words which may not expressly make out a case in accordance with strict interpretation of law, in such a case it is the duty of the Court to ascertain the substance of the pleadings to determine the question. It is not desirable to place undue emphasis in form, instead the substance of the pleadings should be considered. Whenever the question about the lack of pleading is raised the enquiry should not be so much about the form of pleadings, instead the Court must find out whether in substance the parties knew the case and the issues upon which they went to trial. Once it is found that in spite of deficiency in the pleadings parties knew the case and they proceeded to trial on those issues by producing evidence in that event it would not be open to a party to raise the question of substance of pleadings in appeal."
25. In this case actually there is pleading. Only discrepancy is regarding date of the short landing certificate between the pleading and the proof. Therefore, this case stands on a better footing than that of the case mentioned in the aforesaid Supreme Court judgment. So, without any hesitation I overrule the objection of Mr. Bose as being wholly irrelevant if not frivolous one as no specific case being made out in the written statement in this direction.
26. Therefore, the suit succeeds as against the defendant No. 1. Accordingly, I answer the issue No. 2 in the affirmative, however, the date of Short Landing Certificate should be read as 19th September, 1980 in place of 9th August, 1980. I answer the issue No. 3 in the negative as against the defendants.
27. Therefore, there will be a decree as against the defendant No. 1 in terms of prayer (b). There will be a decree in terms of prayer (c), the rate of interest at 12% per annum and the plaintiff is entitled to costs.
28. Mr. Bose, learned counsel, prays for stay of operation of the decree and the stay is granted for a period of fortnight from date.