Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rahee - Gpt (Jv) & Ors vs The Union Of India & Ors
2026 Latest Caselaw 1674 Cal/2

Citation : 2026 Latest Caselaw 1674 Cal/2
Judgement Date : 10 March, 2026

[Cites 12, Cited by 0]

Calcutta High Court

Rahee - Gpt (Jv) & Ors vs The Union Of India & Ors on 10 March, 2026

                 IN THE HIGH COURT AT CALCUTTA
                             ORIGINAL SIDE
                        COMMERCIAL DIVISION




Present:

The Hon'ble Justice Krishna Rao



                       C.S. (COM) No. 56 of 2024

                       [Old No. C.S. 97 of 2014]

                                    With

                            GA No. 13 of 2022



                        Rahee - GPT (JV) & Ors.

                                 Versus

                       The Union of India & Ors.



           Mr. Nirmalya Dasgupta
           Mr. R.L. Mitra
           Ms. Priyanka Dhar
                                                ... For the plaintiffs.


           Mr. Pramod Kumar Drolia
           Mr. Santosh Kumar Pandey


                                           ... For the defendant nos. 2 & 3.
Hearing Concluded On : 12.12.2025

Judgment on          : 10.03.2026
                                        2


Krishna Rao, J.:

1. The plaintiffs have initially prayed for declaration that the purported

notices dated 3rd July, 2013; 30th January, 2014 and 19th /21st

February, 2014, are illegal, wrongful, null and void and is of no effect or

further effect and also not binding upon the parties along with the

declaration that the purported invocation and/or attempt to invoke the

performance bank guarantee bearing No. 01154101IPG000277 dated

19th August, 2010, for a sum of Rs.61,53,350/- is illegal, wrongful,

fraudulent, null and void and is of no effect and/or further effects and

also not binding upon the plaintiffs and the perpetual injunction

restraining the defendants and/or their men, agents, servants, officials,

assigns from giving any effect or further effects to the purported notices

dated 3rd July, 2013, 30th January, 2014 and 19th/21st February, 2014

in any manner whatsoever and/or to invoke the subject performance

bank guarantee being No. 01154101IPG000277 dated 19th August,

2010.

2. Subsequently, the plaintiffs have amended the plaint on three

occasions that is in the year 2017, 2020 and 2022 and also

incorporated prayers in the plaint in the year 2017 which reads as

follows:

"c1) Declaration that the subject contract had stood discharged by reason of supervening impossibility and that the plaintiffs had accordingly stood absolved from any further performance of their reciprocal promises under the contract.

c2) Declaration that the purported communication issued by the defendant No.4 dated January 9, 2020 be adjudged and/or declared as null and void and invalid by this Hon'ble Court.

c3) Declaration that the purported invocation of the said Performance Bank Guarantee being No.01154101IPG000277 dated August 19, 2010 be declared as null and void and invalid by this Hon'ble Court.

e1) Decree in the sum of Rs.4,52,36,276.89 as pleaded in paragraph 55 (s) hereof to be paid by the defendant nos. 1 - 3 jointly and/or severally to the plaintiffs.

e2) In the alternative, as enquiry be conducted by this Hon'ble Court so as to ascertain the loss and damage suffered by the plaintiffs and a decree be passed for such sum or sums as maybe found due and payable to the plaintiffs upon such enquiry.

e3) Interest."

3. The present dispute revolves around the designing and construction of

foundation, substructure, approaches including allied and

miscellaneous works for Bridge No. 182 (9 x 45.7 Meters) between River

IB and Brajraj Nagar stations in connection with 3rd Line between

Chapma-Jharsuguda.

PLAINTIFF'S CASE:

(i) The plaintiff no.1 is a Joint Venture project formed by the

plaintiff nos. 2 and 3.

(ii) The plaintiff nos. 2 and 3 are flagship companies and renowned

names in the field of construction and engineering.

(iii) The plaintiff no.2 is engaged in the business of construction

engineering and the plaintiff no. 3 is also engaged in the similar

business to that of the plaintiff no.2

(iv) The plaintiff nos. 2 and 3 for the purpose of participating in the

tender process, by virtue of Memorandum of Understanding on

or around 20th February, 2010, formed the plaintiff no.1 as a

Joint Venture Company.

(v) The plaintiff nos. 2 and 3 pursuant to the Memorandum of

Understanding dated 20th February, 2010, entered into and

executed a joint venture agreement amongst the plaintiff nos.2

and 3, on 29th November, 2010.

(vi) The plaintiffs pursuant to the tender notice dated 23rd February,

2010, issued by the defendant nos.1 and 2, submitted its offer

letter on 20th February, 2010, to undertake the project for

designing and construction of foundation, substructure,

approaches including allied and miscellaneous works for bridge

No. 182 (9 x 45.7 Meters) between IB and Brajraj Nagar station

in connection with 3rd Line between Champa-Jharsuguda.

(vii) The defendant no.2 by its letter of acceptance dated 28th July,

2010, had duly accepted the offer of the plaintiff no.1 and thus,

a contract was entered between the plaintiff no. 1 and the

defendant nos. 2 and 3.

(viii) The plaintiffs thereafter deposited the earnest money of Rs.

7,28,300/-. The total value of the said project was a for a sum of

Rs.12,30,67,001/-. The plaintiff no.1 furnished Bank Guarantee

for a total sum of Rs. 61,53,350/- issued by the defendant no.4,

namely, Allahabad Bank now merged with Indian Bank, being

the Bank Guarantee No. 01154101IPG000277 dated 19th

August, 2010, which was valid upto 27th December, 2012.

Subsequently, from time to time the validity of Bank Guarantee

was extended and the same was lastly valid upto 29th

September, 2014.

(ix) The plaintiffs thereafter had duly honoured the contract by

deploying their men, agents, and representatives at the work

site.

(x) The plaintiffs submit that a sum of Rs.54,25,050/- is lying with

the Railway Authorities, on account of deduction of 10% of the

bill value deducted from the eight bills dated between 15th

September, 2011 and 13th July, 2012, payable to the plaintiff

no. 1, on account of security deposit.

(xi) The plaintiffs submit that even before such approval, the

plaintiffs had acquired materials, equipment and machineries

for commencement of necessary work.

(xii) The plaintiffs submit that from the very initial day of the

contract, the plaintiffs had suffered insurgency and hooliganism

at the site, therefore, on 6th January, 2011, the plaintiff no. 2

had duly lodged complaint with the local police authority and an

FIR had been registered on 7th January, 2011.

(xiii) Subsequently by a letter dated 15th January, 2011, the

plaintiffs had informed the defendant no.3 about such insurgent

activities carried out at the local site along with a copy of the

FIR dated 7th January, 2011.

(xiv) The plaintiffs were thereafter handed over with a sub-soil

investigation report and approved D.A.B, which was duly

conducted by the Railway Authorities, within the scope and

ambit of the contract.

(xv) In compliance with the said Purchase Order dated 28th July,

2010, issued by the defendant no.3, the plaintiffs had duly

prepared drawings and designs to execute the said project and

had submitted the same with the defendant no.2 for their

approval and accordingly the Railway Authorities, by its letter

dated 31st January, 2011, approved the same.

(xvi) The plaintiffs submit that thereafter from time to time on 23rd

November, 2011, 20th December, 2011 and 26th December,

2011, there had been series of letters exchanged between the

parties, with regard to the difficulties being faced by the

plaintiffs at the work site.

(xvii) The plaintiffs submit that under the aforementioned

circumstances by a letter dated 26th September, 2012, the

plaintiffs for the first time had applied before the Railway

Authorities for an extension of time for completion of the project

work till 31st July, 2013.

(xviii) The plaintiffs had further lodged a police complaint and FIR

on 29th September, 2012 with regard to the insurgency and local

hooliganism at the work site.

(xix) The plaintiffs while undertaking the job of construction of

substructure of the bridge over the river IB faced with scarcity of

cement of the brand insisted upon by the defendant no.2 and

the plaintiffs by a letter dated 29th September, 2012, requested

the defendant no.3 to permit the plaintiffs to procure requisite

quantity of cement from an alternative source.

(xx) The plaintiffs by a letter dated 1st October, 2012, provided the

defendant no.3 with a work progress report of the project and

requested the defendant no.2 to extend the time for completion

of the project.

(xxi) The plaintiffs submit that in course of execution of the work,

the plaintiffs found that the soil report provided by the

defendant nos. 1 to 3 was not correct as there was rocks strata

in the soil which was not suitable for Well Sinking and drilling

was not possible for construction of the Well, thereby requested

the Railway Authorities to re-investigate the soil in as much as

the rocky strata by a letter dated 9th October, 2012.

(xxii) The plaintiffs by a letter dated 27th November, 2012, duly

appraised the defendant no.2 regarding the stoppage of work

due to insurgent activities and accordingly lodged a complaint

with different authorities of the railways.

(xxiii) The plaintiffs thereafter had tried to conclude the job but were

suffering from not only local insurgency, insufficiency of supply

of cement, flood, hooliganism and lastly the rocky strata which

was not at all reflected in the geotechnical report whereas the

said land had reflected as soft coal, which is wholly contrary to

the actual scenario.

(xxiv) The plaintiffs submit that the defendants had further

extended the period for completion of the work by its letter dated

9th April, 2013 till 31st March, 2014, as per the request of the

plaintiffs.

(xxv) The plaintiffs thereafter were served with a "7 Days' Notice" on

3rd July, 2013 by the defendant no.3, purported to be in terms

of Clause 62 of the General Conditions of Contract threatening

the plaintiffs to terminate the contract, to which the plaintiffs

had replied by its letter dated 11th July, 2013, stating that there

was no scope of issuance of a 7 days' notice.

(xxvi) The defendants thereafter again on 30th January, 2014,

issued a 7 days' notice on the plaintiffs and accordingly the

plaintiffs had sent their reply on 14th February, 2014, refuting

all the allegations.

(xxvii) The plaintiffs submit that the defendants had further issued

a 48 hours' notice dated 19th/ 21st February, 2014, with the

threat to rescind the contract.

(xxviii) The contract was subsequently terminated by the defendants

on 5th March, 2014 and the present suit was filed by the

plaintiffs on 4th March, 2014.

(xxix) The plaintiffs on or around 28th April, 2014, invoked the

arbitration clause before the internal Arbitral Tribunal of the

Railways for a monetary claim on account of total eight claims

for a total sum of Rs.3,88,06,700/-. Thereafter on 21st

December, 2015, the Arbitration which was initially initiated by

the plaintiffs was not entertained as the claim of the plaintiffs

was in excess of 20% of the contract value and as a result, the

arbitral proceeding was terminated.

(xxx) Subsequent to the termination of arbitration proceeding filed

by the plaintiffs, the application filed by the defendants under

Section 8, was dismissed for non-prosecution by an order dated

28th January, 2016.

(xxxi) Thereafter, the plaintiffs have issued notice under Section

80(2) of the Code of Civil Procedure as to the defendants on 19th

November, 2016, which was duly replied by the Railways on 10th

January, 2017.

(xxxii) After termination of Arbitration proceeding, the plaintiffs had

filed an amendment application before this Court for the

purpose of including the claims in the present suit, being G.A.

No. 4 of 2017 (Old G.A. No. 649 of 2017).

(xxxiii) The amendment application filed by the plaintiffs, was

allowed by this Court by an order dated 4th May, 2017. The

order of amendment allowed by this Court was challenged

before the Hon'ble Division Bench by the defendants but the

same was dismissed by an order dated 13th June, 2017.

(xxxiv) The plaintiffs have filed an application for interim order. By

an order dated 10th November, 2017, this Court granted interim

order.

(xxxv) The Railway authorities had challenged the said interim order

dated 10th November, 2017, and the Hon'ble Division Bench had

allowed the same by a judgment dated 30th September, 2019.

(xxxvi) Being aggrieved and dissatisfied by the order dated 30th

September, 2019, a Special Leave Petition was preferred before

the Hon'ble Apex Court which was dismissed on 13th December,

2019. However, the suit was directed to be decided expeditiously

within a period of six months from the date of such order.

(xxxvii) The plaintiffs had further amended the plaint on 12th

March, 2020, and incorporated the Bank Guarantee amount.

Being aggrieved and dissatisfied by the order dated 12th March,

2020, an appeal was preferred by the defendants before the

Hon'ble Division Bench of this Court which was subsequently

dismissed on 6th January, 2021.

DEFENDANT'S CASE:

(i) The defendant no.1 herein is the Union of India, the defendant

no.2 is the South East Central Railway, Bilaspur, the defendant

no.3 is the Deputy Chief Engineer (CON) working for gain at

South East Central Railway and the defendant no. 4 is the

Allahabad Bank now merged with Indian Bank.

(ii) The South East Central Railway at Bilaspur, intended to

construct a bridge between IB and Brajrajnagar Stations for a

third line in between Chapma-Jharsuguda and accordingly the

Chief Administrative Officer (Con/Bilaspur), South East Central

Railway in the State of Chhattisgarh initiated Tender Notice in

the year 2010 for an estimated cost of Rs. 11,56,53,000/-.

(iii) The plaintiff no.1 had participated in the said tender process

and the tender offer of the plaintiff no.1 was accepted by the

defendant no.2 vide a Letter of Acceptance dated 28th July,

2010.

(iv) The defendants as per requirement of the Railway Board had

assigned the work of Soil Investigation to Vision Labs,

Hyderabad.

(v) The defendants submit that the defendant no.3 had handed over

the Sub-Soil Exploration Report dated 25th March, 2010 to the

representative of the plaintiff no.1 on 27th August, 2010.

(vi) The defendants submit that in terms of the Letter of Acceptance

dated 28th July, 2010, the construction of the bridge was to be

completed within 27 months from the date of the Letter of

Acceptance.

(vii) The defendants submit that the plaintiff no.1 had submitted its

drawings and designs to execute the said work and the same

was approved by the defendant no.2 by its letter dated 31st

January, 2011.

(viii) The defendants state that the plaintiff no.1 had alleged that

after receiving the approval letter dated 31st January, 2011, it

had commenced its works and, in the process, have incurred

substantial expenses. It is further alleged by the plaintiff no.1 in

the process of construction, submitted necessary bar chart to

the defendant no.3 showing the progress of the construction

works.

(ix) The defendants further submit that the plaintiff no.1 by its letter

dated 1st October, 2012, that is just 27 days prior to expiry of

the completion period of the project, had applied for extension of

time for a further period of eight months i.e. upto 30th June,

2013 for completion of the said bridge without raising any

grievance about the sub-soil investigation report of the Vision

Labs, Hyderabad.

(x) The defendant no.3 in reply to the request of the plaintiff no.1

duly extended the time of contract upto 31st March, 2013 but in

spite of such extension of time for completion of the project work

on various pretexts had failed to complete the said work.

(xi) The defendant no.3 as per request of the plaintiffs, further

extended the time from 28th October, 2012 to 31st August, 2013

under Clause 17A (with PVC) and the remaining period upto 31st

March, 2014 under Clause 17B (without PVC) of the General

Conditions of Contract, 2001.

(xii) The defendants submit that since there was lack of progress

towards completion of the bridge, the defendant no.3 by a letter

dated 3rd July, 2013, addressed to the plaintiff no.1, issued a

seven days' notice under Clause 62 of the General Terms and

Conditions of Contract, 2001 for completion of the project work,

failing which the defendants will take necessary actions to

terminate the contract.

(xiii) The defendants state that despite service of seven days' notice

dated 3rd July, 2013, the plaintiff no.1 failed and neglected to

make sufficient progress towards the completion of the project

work.

(xiv) The defendants submit that the plaintiff no.1 did not show any

progress to complete the project by 31st March, 2014, and as

such the defendant no.3 was compelled to issue a seven days'

notice dated 30th January, 2014, under Clause 62 of General

Conditions of Contract, 2001, and thereafter the defendant no.2

had issue 48 hours' notice on 19th/21st February, 2014, stating

that on expiry of the said period of the instant contract for

construction of bridge will stand rescinded.

(xv) The defendant no.3 did not receive any reply to the 48 hours'

notice dated 19th/ 21st February, 2014, and as such the

defendant no.2 by its letter dated 5th March, 2014 in absence of

any action from the plaintiff no.1, rescinded the contract in

terms of Clause 62 of the General Conditions of Contract, 2001.

(xvi) The defendants submit that the plaintiff no.1 after receiving the

48 hours' notice and prior to termination notice dated 5th

March, 2014, on or around 4th March, 2014, instituted the Civil

Suit being C.S. No. 97 of 2014 before this Court, praying for

perpetual injunction restraining the defendants from giving any

effect to the notices dated 3rd July, 2013; 30th January, 2014

and 19th/21st February, 2014. Further restraining the

defendants to invoke the performance Bank Guarantee dated

19th August, 2010, as extended from time to time.

(xvii) The defendants submit that the plaintiffs have filed an

arbitration proceeding but the same was terminated and

thereafter, the plaintiffs have made several amendments in the

plaint and also amended the prayers in the suit.

(xviii) It is the case of the defendants that as the plaintiffs failed to

perform the contract of construction of bridge was entrusted to

another contractor as a request of which there was considerable

delay in construction of the bridge. The trains' movement both

passengers as well as goods, trains are delayed due to non-

construction of bridge in the time by which the Railway had

suffered severe financial loss.

(xix) The defendants say that after termination of the contract of the

plaintiffs, the defendants have invited fresh tender for the same

bridge and miscellaneous job. The total job value of the said

tender was Rs. 22,29,22,866.93 though the contract value of the

plaintiffs in the year 2010 was Rs. 12,30,67,001/-, thus the

defendants have suffered financial loss of Rs. 9,98,55,865.93.

(xx) The defendants have filed written statement along with counter

claims for an amount of Rs. 15,30,09,215.53 against the

plaintiffs.

4. On the basis of the pleadings of the parties by an order dated 18th

January, 2022, this Court had framed the following issues:

ISSUES:-

"1. Is the suit maintainable, as framed?

2. Whether the plaintiffs failed to perform any part of the contract despite the same being achievable under the contract conditions?

3. Whether the designs; drawings and work methodology approved by the Defendant no.2 on the basis of the Sub-Soil Exploration Report and GAD made over by the defendant no.2 ultimately frustrate the contract and render it impossible of performance?

4. If the answer to the previous issue be in the negative, whether supervening and intervening circumstances, including the work methodology approved by the Defendant no.2, render the contract unworkable and unfeasible in terms of the contract conditions?

5. Whether it was the plaintiffs who were alone responsible for the delay in the performance of their reciprocal promises under the contract or whether such delay was attributable to reasons beyond the control of the plaintiffs, including force majeure conditions?

6. Whether the issuance of the notices dated 3rd July, 2013; 30th January, 2014; 19th/21st February 2014 and

the issuance of the notice of termination dated 5th March, 2014 were justified, reasonable and warranted in the facts and circumstances of the instant case?

7. Whether the subject contract stood discharged in the facts of the case and the plaintiffs accordingly stood absolved from any further performance of their reciprocal promises under the subject contract?

8. Whether the invocation and encashment by the defendant no.2 of the Bank Guarantee furnished by the plaintiffs, being BG No.01154101IPG000277 dated 19th August, 2010, for Rs. 61,53,350.00/- as extended from time to time, was valid, proper, justified and warranted in the facts and circumstances of the instant case?

9. In the event, the answer to the previous issue be in the negative, to what sum or sums are the plaintiffs entitled, towards and as compensation for the loss and damage suffered by the plaintiffs as a result of the invocation and encashment of the aforesaid bank guarantee?

10. Whether the plaintiffs have become entitled to compensation for the loss sustained by the plaintiffs in the facts and circumstances of the instant case?

11. What sums, if any, are the plaintiffs entitled to in the facts and circumstances of the instant case?

12. Whether the defendant no.2 is entitled to its counterclaim and if so, to what extent?

13. To what other or further reliefs are the parties entitled, in the facts and circumstances of the instant case?

14. Whether the suit is barred by the principles of waiver, estoppel, and acquiescence?

15. Whether the suit is barred by limitation?

16. Whether the suit suffers from want of cause of action?

17. Whether the plaintiffs are liable to pay costs and compensation to the defendants for committing breach of contract?"

5. The plaintiffs in order to prove its case has examined 3 witnesses,

namely:

(a) P.W.-1 - Pradip Khaitan, the Managing Director of the plaintiff no.2.

(b) P.W.-2 - Pradip Kumar Mukherjee, consultant and advisor in engineering technicalities for construction works.

(c) P.W.-3 - Anil Kumar Singh, Joint General Manager of the plaintiff no. 2.

6. During the evidence of the plaintiff's witnesses, altogether "74"

documents, were marked and exhibited as "Exhibit - A to Exhibit -

VVV".

Exhibit - A: Certified copy of the Resolution passed by the Board of Directors, dated 13th February, 2020.

Exhibit - B: Certified and true copy of the resolution dated 6th February, 2020, passed by the Executive Committee of the Board of Directors of GPT Infraprojects Ltd.

Exhibit - C: Copy of the Minutes of the Meeting dated 13th February, 2020 of Rahee-GPT (JV).

Exhibit - D: Copy of the original agreement dated 7th September, 2011.

Exhibit - E: Copy of the Notice Inviting Tender No. CES/BSP/0910/69, issued by the office of the Chief Administrative Officer (Construction), Bilaspur.

Exhibit - F: Copy of the offer letter dated 20th February, 2010.

Exhibit - G: Copy of the letter dated 7th March, 2022.

Exhibit - H: Copy of the Letter of Acceptance dated 28th July, 2010, issued by the defendants in favour of the plaintiffs.

Exhibit - I: Copy of the Tender Notice dated 23rd June, 2014.

Exhibit - J: Copy of the Completion Certificate dated 14th July, 2015, issued by the Deputy Chief Engineer (Construction), South Eastern Railway, Jharsuguda.

Exhibit - K: Copy of the Bank Guarantee for a sum of Rs.61,53,350/- dated 19th August, 2010, furnished by the plaintiffs.

Exhibit - L: Copy of the extended Bank Guarantee being the No.0115410IPG000277, for a sum of Rs.61,53,350/-, dated 23rd March, 2013.

Exhibit - M: Copy of the supplementary agreement dated 9th April, 2013.

Exhibit - N: Copy of a 7 days' notice dated 3rd July, 2013 issued to the plaintiffs by the defendants.

Exhibit - O: Copy of the letter dated 11th July, 2013 issued by the plaintiffs to the defendants that there was no scope of issuance of a 7 days' notice.

Exhibit - P: Copy of a 7 days' notice dated 30th January, 2014 issued by the defendants to the plaintiffs.

Exhibit - Q: Copy of a 48 hours' notice dated 19th / 21st February, 2014 issued by the defendants to the plaintiffs.

Exhibit - R: Copy of the notice dated 5th March, 2014, issued by the defendants, addressing the plaintiffs, for termination of the contract.

Exhibit - S: Copy of the notice dated 6th March, 2014, issued by the South East Central Railway, addressing to the plaintiffs, terminating the work contract.

Exhibit - T: Copy of the letter dated 10th January, 2017, issued by the South East Central Railway, in reply to the letter dated 19th November, 2016, issued by the plaintiffs.

Exhibit - U: Copies of several relevant bills issued for the purpose of the work contract.

Exhibit - V: Copy of a Geo Technical Report/ Sub- Soil Investigation Report, approved by D.A.B., conducted by the Railway, which was handed over to the plaintiffs.

Exhibit - W: Copy of the letter dated 30th August, 2010, issued by Rahee-GPT (JV), addressing the Chief Engineer of the South East Central Railway, regarding the soil exploration report and GAD on 27th August, 2010.

Exhibit - X: Copy of notice dated 19th November, 2016, along with the original postal receipts.

Exhibit - Y: Copy of the Memorandum of Understanding dated 20th February, 2010.

Exhibit - Z, Z/1, Z/2 and Z/3: Copy of the Joint Venture Agreement dated 26th November, 2010 between M/s. Rahee Infratech Ltd. and M/s. GPT Infraprojects Ltd.

Exhibit - AA: Copy of the letter dated 9th December, 2010.

Exhibit - BB & BB/1: Copy of the letter dated 6th January, 2011, issued by Rahee Infratech Ltd. addressing to the Inspector-in-Charge, GRP, South East Central Railway, Jharsuguda.

Exhibit - CC: Copy of the FIR dated 7th January, 2011, recording the loss of the files which had the original documents.

Exhibit - DD and DD/1: Copy of the letter dated 15th January, 2011 along with the copy of FIR lodged by the plaintiffs.

Exhibit - EE and EE/1: Copy of the letter dated 17th February, 2011.

Exhibit - FF and FF/1: Copy of the letter dated 23rd November, 2011.

Exhibit - GG and GG/1: Copy of a letter dated 20th December, 2011.

Exhibit - HH and HH/1: Copy of a letter dated 26th December, 2011.

Exhibit - II and II/1: Copy of the complaint letter dated 29th September, 2012.

Exhibit - JJ, JJ/1, JJ/2 and JJ/3: Copy of the FIR dated 29th September, 2012, Lodged by the plaintiffs.

Exhibit - KK and KK/1: Copy of the letter dated 9th October, 2012.

Exhibit - LL: Copy of the letter dated 29th September, 2012.

Exhibit - MM and MM/1: Copy of the letter dated 27th November, 2012.

Exhibit - NN and NN/1: Copy of the letter dated 14th February, 2014.

Exhibit - OO and OO/1: Copy of the letter dated 5th April, 2014.

Exhibit - PP: Copy of the General Conditions of the Contract.

Exhibit - QQ and QQ/1: Certified true copy of the Resolution passed at the meeting held on 12th October, 2022.

Exhibit - RR and RR/1: Resolution dated 17th July, 2023 of Rahee Infratech Limited.

Exhibit - SS (Collectively), SS/1, SS/2 and SS/3: Copies of the original Invoices raised by Prahlad Biswas in favour of the defendant no.2 for Reinforcement & Shuttering work amounting to Rs.96,159 and TDS Certificates.

Exhibit - TT (Collectively) and TT/1 to TT/4:

Copies of the Invoices raised by one Prahlad Biswas.

Exhibit - UU (Collectively), UU/1, UU/2, UU/3 and UU/4 : Copies of the original Invoices raised by Prahlad Biswas.

Exhibit - VV (Collectively) and VV/1: Copies of the original Invoices raised by Prahlad Biswas in favour of the defendant no.2 for Reinforcement & Shuttering work amounting to Rs.96,159 and TDS Certificates along with signatures appearing at the documents.

Exhibit - WW: Copies of several TDS Certificates.

Exhibit - XX (Collectively) : Copies of original bills issued by Rahee Infratech Limited.

Exhibit - YY (Collectively) : Copies of original bills issued by Rahee Infratech Limited.

Exhibit - ZZ (Collectively) : Copies of original bills issued by Rahee Infratech Limited.

Exhibit - AAA (Collectively) : Copies of original bills issued by Rahee Infratech Limited.

Exhibit - BBB (Collectively) : Copies of original bills issued by Rahee Infratech Limited.

Exhibit - CCC (Collectively) : Copies of original bills issued by Rahee Infratech Limited.

Exhibit - DDD (Collectively) : Copies of original bills issued by Rahee Infratech Limited.

Exhibit - EEE (Collectively) : Copies of original bills issued by Rahee Infratech Limited.

Exhibit - FFF (Collectively) : Copies of original bills issued by Rahee Infratech Limited.

Exhibit - GGG (Collectively) : Copies of original bills issued by Rahee Infratech Limited.

Exhibit - HHH (Collectively) : Copies of original bills issued by Rahee Infratech Limited.

Exhibit - III (Collectively) : Copies of original bills issued by Rahee Infratech Limited.

Exhibit - JJJ and JJJ/1 to JJJ/33 (Collectively): Copies of Depositors Copies of Employees State Insurance Corporation along with signatures of Mr. Ravi Khaitan.

Exhibit - KKK: Copy of the Final Bill dated 25th April, 2013, issued by Emak Consulting Engineering Pvt. Ltd. in favour of the Plaintiffs, amounting to Rs.1,100,00/-.

Exhibit - LLL: Copy of an invoice dated 26th April, 2013, issued by Jadavpur University for Mix of M25 Grade Concrete, amounting to Rs.11,236/-

Exhibit - MMM (Collectively): Copies of the original bills raised by M/s. Konark Filling Station, in favour of the plaintiffs.

Exhibit - NNN (Collectively) : Copies of the original bills raise by M/s. Santoshi Maa Security Services, in favour of the plaintiffs.

Exhibit - OOO (Collectively) : Copies of challans issued by the South East Central Railway, on account of Contract Certificate.

X (Marked for identification): Copies of Statement of Accounts of M/s. Rahee Infratech Limited of ICICI Bank.

X1 (Marked for identification): Copies of Statement of Accounts of M/s. Rahee Infratech Limited of Allahabad Bank.

Exhibit - PPP (Collectively) : Copies of Paysheet for Staff (Brijarajnagar) of the Plaintiffs.

Exhibit - QQQ (Collectively) : Copy of a Debit/Credit Certificate dated 9th January, 2020 and a letter dated 20th January, 2020, issued by the Allahabad Bank regarding the Bank Guarantee.

Exhibit - RRR (Collectively): Copies of TDS Certificate of Rahee Infratech Limited.

Exhibit - SSS (Collectively): Copies of TDS Certificate of Rahee Infratech Limited.

Exhibit - TTT (Collectively): Copies of TDS Certificate of Rahee Infratech Limited.

Exhibit - UUU (Collectively): Copies of TDS Certificate of Rahee Infratech Limited.

Exhibit - VVV (Collectively): Copies of TDS Certificate of Rahee Infratech Limited.

7. The defendants in order to prove their case, have examined two (2)

witnesses, namely:

(a) Mr. Arpit Khunteta, Executive Engineer, Construction Division, South East Central Railway,

(b) Mr. Teophil Ekka, authorized by the Deputy Chief Engineer Construction - II, Bilaspur to depose on behalf of the defendants.

8. To prove the case, the defendants have exhibited "22" documents and

are marked as "Exhibit - 1 to Exhibit - 22":

Exhibit - 1: Copy of the letter 30th August, 2010, sent by the plaintiffs to defendant no.3.

Exhibit - 2: Designs and detailed structured drawings prepared by the plaintiffs on the basis of the sub-soil exploration report.

Exhibit - 3: Copy of the letter dated 31st January, 2011, issued by the plaintiffs to the Chief Engineer (Construction) - I.

X3 (Marked for identification): Copy of the letter dated 8th February, 2011, issued by the Deputy Chief Engineer Construction, Raigarh, the defendant no.3 herein.

X4 (Marked for identification): Copy of a letter dated 16th June, 2011, issued by the defendant no.3, addressing the plaintiffs.

X5 (Marked for identification): Copy of the letter dated 24th August, 2011, issued by the defendant no.3, addressing the plaintiffs, conveying the lack of laboratory near worksite.

X6 (Marked for identification): Copy of the letter dated 30th August, 2011, addressed to plaintiffs issued by the defendant no.2, Chief Engineer.

X7 (Marked for identification): Copy of the letter dated 11th October, 2011, issued by the defendant no.3 to the plaintiff no.1.

X8 (Marked for identification): Copy of the letter dated 21st October, 2011, which is a continuation of the letter dated 11th October, 2011, issued by the defendant no.3 to the plaintiffs.

X9 (Marked for identification): Copy of the letter dated 30th November, 2011, issued by the defendant no.3 to the plaintiff no.1, highlighting that the work programme is unsatisfactory.

Exhibit - 4: Copy of the letter dated 20th December, 2011, addressed to the Deputy Chief Engineer from the plaintiffs in response to the defendant no.3's letter dated 30th November, 2011.

X10 (Marked for identification): Copy of the letter dated 10th March, 2012, issued from the defendant no.3 to the plaintiff no.1, highlighting about the slow progress in work.

Exhibit - 5: Copy of the letter dated 4th May, 2012, issued by the plaintiffs to the Deputy Chief Engineer (Construction) II.

X11 (Marked for identification): Copy of the letter dated 5th May, 2012, from the Deputy Chief Engineer to the plaintiff no.1.

Exhibit - 6: Copy of an application filed by the plaintiffs to the Deputy Chief Engineer (Construction) for extension of completion period for the extend agreement.

Exhibit - 7 and 7/1: Copy of the letter dated 27th May, 2013, issued by the Deputy Chief Engineer (Construction) to the plaintiffs.

Exhibit - 8: Copy of the notice dated 3rd July, 2013, issued by the Deputy Chief Engineer (Construction) to the plaintiffs due to unsatisfactory progress in work.

Exhibit - 9: Copy of the letter dated 11th July, 2013, issued by the plaintiffs.

X12 (Marked for identification): Copy of the letter dated 19th September, 2013, issued by the South East Central Railway to the plaintiffs.

Exhibit - 10 and 10/1: Copy of the letter dated 29th October, 2013 issued by the Deputy Chief Engineer (Construction) to the plaintiffs.

X13 (Marked for identification): Copy of the letter dated 25th November, 2013, issued by the South East Central Railway to the plaintiffs.

Exhibit - 11 and 11/1: Copy of the notice dated 30th January, 2014, issued by the Deputy Chief Engineer (Construction) to the plaintiffs.

X14 (Marked for identification): Copy the Railway's 48 hours' notice dated 19th / 21st February, 2014, issued by the Deputy Chief Engineer (Construction) to the plaintiffs.

X15 (Marked for identification): Copy of the termination notice dated 5th March, 2014, issued by the defendants to the plaintiffs.

Exhibit - 12: Copy of the Tender Notice No. CEC/BSP/15-16/71 dated 16th September, 2015.

Exhibit- 13 : Copy of the letter of authorization, issued by the Deputy Chief Engineer (Construction)

- II, Bilaspur, authorizing Mr. Teophil Ekka.

Exhibit - 14: Copy of the letter dated 16th June, 2011, issued by the Deputy Chief Engineer Construction - II, Bilaspur, to the plaintiffs.

Exhibit - 15 (with objection) : Copy of the letter dated 24th August, 2011, issued by the Deputy Chief Engineer Construction- II, Bilaspur to the plaintiffs.

Exhibit - 16 (with objection): Copy of the letter dated 30th August, 2011, signed and issued by the

Deputy Chief Engineer Construction-I, Bilaspur, Mr. A.K. Singh, to the plaintiffs.

Exhibit - 17: Copy of the letter dated 11th October, 2011, signed and issued by the Deputy Chief Engineer (Construction) - II, Raigarh, Shri M.B. Satyanarayan, to the plaintiffs.

Exhibit - 18: Copy of the letter dated 21st October, 2011, signed and issued by the Deputy Chief Engineer (Construction) - II, Raigarh, Shri M.B. Satyanarayan, to the plaintiffs.

Exhibit - 19: Copy of the letter dated 30th November, 2011, signed and issued by the Deputy Chief Engineer Construction) - II, Raigarh, Shri M.B. Satyanarayan, to the plaintiffs.

Exhibit - 20: Copy of the letter dated 5th May, 2012, signed and issued by the Deputy Chief Engineer Construction) - II, Raigarh, Shri M.B. Satyanarayan, to the plaintiffs.

Exhibit - 21: Copy of the letter dated 19th September, 2013, signed and issued by the Deputy Chief Engineer Construction) - II, Raigarh, Shri Ashok Kumar Suryavanshi, to the plaintiffs.

Exhibit - 22: Copy of the letter dated 25th November, 2013, signed and issued by the Deputy Chief Engineer (Construction) - II, Raigarh, Shri Ashok Kumar Suryavanshi, to the plaintiffs.

9. DECISIONS WITH REASONS:

Issue Nos. 1, 15 and 16 are taken up together:

a. The defendants have raised two questions in the Issue No. 1 i.e.

(i) No cause of action arose for filing of the suit within the

jurisdiction of this Court and (ii) The defendant Railway is not

having any office within the jurisdiction of this Court.

b. Mr. Pramod Kumar Drolia, Learned Advocate representing the

defendant nos. 2 and 3, relied upon the judgement in the case of

Rekhab Chand Jain Vs. Paras Das Bhartiya reported in AIR

1970 Cal 394 and submits that it is settled law that for the

purposes of invoking jurisdiction of the Court the expression

"Case of Action" has a distinct connotation. Merely saying that

something has happened within the jurisdiction of this Court

would not be effective in conferring jurisdiction on the Court or

to ask for leave under Clause 12 of the Letters Patent. It must

first be a cause of action in the suit, secondly, such cause of

action must arise within the jurisdiction of this Court and

thirdly, that part cause of action on which jurisdiction is sought

for, must affect the defendants against whom relief is asked for.

c. Mr. Drolia relied upon the judgment in the case of Karam

Chand Thapar and Bros. (Coal Sales) Vs. Inder Mohan

Kapoor reported in AIR 1972 Cal 82 and submits that to

succeed in an application for revocation of leave on the ground

of balance of convenience, a strong case has to be made out. In

other words, a mere balance of convenience would not be

enough but it must be such that it would be overwhelmingly in

favour of the suit being heard by the Court other than the

Court granting the leave. The paramount consideration for the

Court in such a case would be to consider whether in acquiring

jurisdiction it would cause serious prejudice resulting in

injustice to the defendant if the suit would be permitted to be

proceeded within the Court where it has been instituted with

such leave.

d. Mr. Drolia further relied upon the judgment in the case of

Ultra Engineering Industries Pvt. Ltd. Vs. Spintex

Industries Pvt. Ltd. reported in AIR 1980 Cal 159 and

submits that admittedly the defendant has no office at Kolkata

and the transaction has been entered between the parties

outside Kolkata.

e. Mr. Nirmalya Dasgupta, Learned Advocate representing the

plaintiffs, has relied upon the judgment in the case of Om

Prakash Srivastava Vs. Union of India and Another

reported in (2006) 6 SCC 207 and submits that cause of

action consists of a bundle of facts, which give cause to enforce

the legal inquiry for redress in a Court of law.

f. Mr. Dasgupta submits that in the present case the plaintiffs

have submitted its offer from Kolkata and the after acceptance

of the offer of the plaintiffs, the defendants have communicated

the same to the plaintiffs. He submits that earnest money and

performance guarantee have been submitted at Allahabad Bank

now merged with Indian Bank at Kolkata, Park Street Branch,

all correspondences have been made between the plaintiffs and

defendants at the registered address of the plaintiffs at Kolkata

and the defendants have invoked the performance guarantee of

the plaintiffs from the Allahabad Bank now Indian Bank which

is within the Jurisdiction of this Court.

g. Pursuant to the notice issued by the defendant nos.1 and 2,

the plaintiff no.1 has submitted its offer from its office at

Kolkata to undertake the project for designing and construction

of foundation, substructure, approaches including allied and

miscellaneous works for Bridge No.182 (9 x 45.7 mtrs.) between

IB and Brajraj Nagar stations in connection with 3rd Line

between Champa-Jharsuguda.

By a letter dated 28th July, 2010, the defendant no. 3

informed the plaintiffs that the competent authority accepted

the offer of the plaintiffs for the abovementioned work. The

defendant no.3 addressed the said letter to the plaintiffs at

Kolkata address and the plaintiffs have accepted the same at

Kolkata. The offer of acceptance is marked as Exhibit -H.

h. The plaintiffs while submitting its offer letter to the defendants,

the plaintiffs have also deposited earnest money of Rs.

7,28,300/- in the form of fixed deposit Account No.

50026690741 issued by the Allahabad Bank now merged with

Indian Bank, Park Street Branch, Kolkata and after acceptance

of the offer of the plaintiffs, the earnest money deposit

converted to initial security deposit.

i. The total values of the work was Rs. 12,30,67,001/-. The

plaintiffs were required to furnish bank guarantee for a total

sum of Rs. 61,53,350/- by way of performance guarantee in the

format as prescribed in the contract. The plaintiffs furnished

bank guarantee for a sum of Rs. 61,53,350/- issued by the

Allahabad Bank now Indian Bank, Park Street Branch which is

within the jurisdiction of this Court being Bank Guarantee No.

01154101IPG000277 dated 19th August, 2010. The Bank

Guarantee furnished by the plaintiffs was extended from time

to time till 29th September, 2014.

j. On 3rd July, 2013 and 30th January, 2014, the defendants

issued notices upon the plaintiffs at Kolkata address directing

the plaintiffs to expedite the work failing which action will be

taken to terminate the contract The said communications were

marked as Exhibits-N and P. On 19th /21st February, 2014, the

defendants have again issued 48 hours' notice to the plaintiffs

at Kolkata being Exhibit-Q informing the plaintiffs that on

expiry of the period, the contract of the plaintiffs will be

terminated and the security deposit and performance guarantee

shall be encashed. In prayer "c3" of the plaint, the plaintiffs

have prayed for declaration that the purported invocation of the

said performance bank guarantee as null and void and invalid.

k. In the case of A.B.C. Laminart (P) Ltd. Vs. A.P. Agencies,

Salem, reported in (1989) 2 SCC 163, the Hon'ble Supreme

Court held that:

"12. A cause of action means every fact, which if traversed, it would be necessary for the plaintiff to prove in order to support his right to a judgment of the court. In other words, it is a bundle of facts which taken with the law applicable to them gives the plaintiff a right to relief against the defendant. It must include some act done by the defendant since in the absence of such an act no cause of action can possibly accrue. It is not limited to the actual infringement of the right sued on but includes all the material facts on which it is founded. It does not comprise evidence necessary to prove such facts, but every fact necessary for the plaintiff to prove to enable him to obtain a decree. Everything which if not proved would give the defendant a right to immediate judgment must be part of the cause of action. But it has no relation whatever to the defence which may be set up by the defendant nor does it depend upon the character of the relief prayed for by the plaintiff."

l. This Court finds that though the office of the defendants is

situated at Bilaspur outside the jurisdiction of this Court but

all the correspondences were made by the defendants with the

plaintiffs at Kolkata address and the plaintiffs have deposited

earnest money at Allahabad Bank, Park Street Branch,

Kolkata, now Indian Bank which subsequently converted as

security deposit and the plaintiffs have deposited performance

guarantee with the Allahabad Bank, Park Street Branch,

Kolkata now Indian Bank and the defendants have accepted

the same and also invoked the said bank guarantee which the

plaintiffs have challenged in the present suit.

m. This Court finds that part cause of action for filing the suit

arose within the jurisdiction of this Court, no part of the claim

is barred by limitation and the suit filed by the plaintiffs, is in

proper form. Thus the suit filed by the plaintiffs, is

maintainable. Issue nos. 15 and 16 are decided in favour of the

plaintiffs and against the defendants.

10. Issue Nos. 2 to 14 and 17 are taken up together for consideration as

all the issues are interconnected.

a. Tender of the plaintiffs was accepted by the defendants on 28th

July, 2010, which is marked as Exhibit-H. As per the

acceptance letter, construction of bridge was to be completed

within 27 months from the date of acceptance. After issuance of

letter of acceptance, a contract was entered between the

plaintiffs and the defendants, which is marked as Exhibit-D.

b. The defendants have relied upon Clauses 5.1 and 7.1 of

Chapter XII, Special Conditions of Contract and submit that for

use of explosive in process of sinking of wells, it is clearly

mentioned that no claim due to any obstruction met with

during sinking or due to any other difficulties experience in the

process shall be entertained. As per the case of the defendants,

on 4th May, 2012 being Exhibit-5, the plaintiffs have requested

for permission to use explosive for the purpose of sinking the

wells in hard strata and in response to the request of the

plaintiffs, the defendants by a letter dated 5th May, 2012, being

Exhibit-20 permitted the plaintiffs to use necessary controlled

blasting for sinking of wells as per the relevant guidelines and

IS Code.

Clauses 5.1 and 7.1 of the Special Conditions of Contracts:

"5.1 The curbs shall be places and cast truly in position. The steining shall be constructed in stages and the well sunk vertical within permissible limit (as detailed in clause 6.1) to reach the final founding levels as required. Suitable method of sinking other than pneumatic sinking may include open dredging with contractors construction plant, employment drivers, and use of explosive required in the process of normal sinking, however no claim due to any obstructions such as isolated boulders, log of trees, sunken boats etc. met with during sinking or due to any other difficulties experienced in this process shall be entertained. No claim in respect of difficulties due to sand blowing met with during sinking of wells, on account of heavy Kent ledge required. Either for sinking of wells or for any other reasons shall be entertained by the railways.

7.1 Explosives shall generally not be used as an aided for well sinking. However, in cases where explosives are to be used prior approval of the Engineer shall be obtained. All prevalent laws concerning handling, storing and using of explosives shall be strictly followed. If blasting has been used for setting the well after it has reached the designed foundation level, normally 24 hours shall be allowed to lapses before the bottom plug is laid. All safety precautions shall be taken as per IS:4081 "safety Code for Blasting and related Drilling Operations", to the extent applicable whoever blasting is restored to."

c. After issuance of letter of acceptance on 27th August, 2010, the

defendant no. 3 handed over Sub-Soil Exploration Report to the

plaintiffs with the instruction not to carry out any its own

independent soil investigation. The Sub-Soil Exploration Report

did not indicate the existence of any hard rock and only

mentioned soft coal/ stand stone in the geotechnical investigation

report. The Schedule of Quantities and Rates forming the part of

the contract provided for sinking of 8.0 mtr. to 10.0 mtr. dia

circular type wells. The plaintiffs had not anticipated or

apprehend the existence of any hard rock strata on an average of

10 mtrs below the ground level. The plaintiffs had agreed to the

price schedule and rates in the contract on the believe that the

work of construction would be over soft subsoil and not over hard

subsoil including coal and accordingly quoted the rates. During

execution of the work, the plaintiffs find that the rock strata does

not match with the soil report provided by the defendants. The

wells had reached the hard rock strata after sinking the wells

through the soil bed and to sink the wells further into the thick

hard rock blasting of the rock was adopted as it was become

necessary and emergent.

d. For carrying out blasting activity with the help of explosives

necessary licence was required and the same had to be done

through a licenced agency having the requisite licence for carrying

out blasting activities. The Bill of Quantities did not provide for

the rates to undertake well foundation under rocky strata.

Different rates for undertaking well foundation under the rocky

strata were not agreed by the defendants. There is no mention of

any hard rock in description of Item No. 2 in Schedule-C of the

tender document, which reads as follows:

SCHEDULE-C (Well Sinking Works)

Sl Item Unit Rate in Rate Qty Amount No. Figures in Words (Rs.)

2. Sinking of 8.0m RM 96000/- Rupees 100 96,00,000/-

       to 10.0 m dia                         Ninety
       circular type                         six
       well through all                      thousa
       kinds of soils                        nd only
       including
       diverting flow of
       water, clearing
       all obstructions
       like boulder,
       timbers etc.,
       dewatering if
       required with
       contractor's
       pump and fuel,
       benching soft
       rock if any and
       dredging with
       use of divers
       where
       necessary
       (complete
       dredging plants
       with derricks or
       cranes grabs
       pumping sets
       air compressor
       consumable
       stores including
       explosives for
       controlled
       basting to
       facilitate placing
       removing



kentleges and
seating the
wells and
specialized staff
such as divers
and other
labour with
necessary
equipment to be
supplied and
worked by the
contractor at his
own cost) in all
types of strata
till the cutting
edge reaches
the required
level as
approved by the
Engineer-in-
Charge. and
including
loading,
unloading of
kent-ledger,
sand bags etc.
on well,
rectification of
tilts and shifts,
erection and
removal of all
derrick
platform,
painting of
gauges on outer
surface of well
steining and
disposal of the
dredged muck
from within the
well as directed
by the engineer
or his
representative
with all lifts,
descents and
leads and
including all
labour and
materials etc.
complete.

Note The depts.
of sinking will



          be measured
          from the level at
          which cutting
          edges placed
          initially.




e. As per request of the plaintiffs, the defendants have allowed the

plaintiffs to use necessary controlled blasting for sinking of wells

as per the relevant guidelines and IS Code. The plaintiffs could

not continue with the blasting for sinking of wells as the

defendants have not provided different rates for undertaking well

foundation under rocky strata. Immediately after the termination

of contract, the defendants have published a tender for the

balance work in which higher rates was offered to complete the

work and in the said tender BoQ items was introduced for

undertaking the well foundation under rocky strata. Item no.2 of

Schedule-C of the tender in which the plaintiffs have participated

and work order was issued, in the said tender document, there is

no mentioning of any hard soil, hard rock or coal and an amount

for per running metre was Rs. 96,000/- but for the same balance

work, in the new tender, the defendants have fixed the rate of Rs.

2,50,000/- per running meter for hard soil, coal and hard rock

which is marked as Exhibit-I. This act of the defendants proves

that instead of considering the request of the plaintiffs for

enhancement of rate for hard soil, hard rock and coal from Rs.

96,000/-, the defendants have forced the plaintiffs to terminate

the tender and thereafter the defendants have published a

separate tender and have provided rate of Rs. 2,50,000/-. In the

second tender, the defendants have further fixed the rate of other

kind of soil except in hard soil and coal of Rs. 1,20,500/- though

in the tender of the plaintiffs for the same work, the amount was

fixed at Rs. 96,000/-.

f. The design, drawing and work methodology (GAD) based on Sub-

Soil Exploration Report was handed over to the plaintiffs which is

marked as Exhibit-2. In the said report, a bar chart has been

appended wherein hard rock has been clearly shown. The

plaintiffs by a letter dated 4th May, 2012, being Exhibit-5 sought

for permission for use of explosive for blasting in sinking of wells

in hard strata. The plaintiffs prepared the design and drawing

based on the Sub-Soil Exploration Report. The defendants by a

letter dated 31st January, 2011, being Exhibt-3 provided two

instructions to the plaintiffs for execution of the project namely:

(i) All necessary arrangement to penetrate the wells in hard rock should be made prior to fabrication of well curb.

(ii) Initially only one well should be lowered completely in the ground so after the success of the sinking of one well completely, the task of sinking of other wells will be easier.

During the argument, the defendants have taken stand

that by a letter dated 31st January, 2011, the defendants have

provided two instructions to the plaintiffs for execution of the

project but the plaintiffs did not followed the said instructions

due to which the defendants have suffered severe loss. The said

stand is contrary to further correspondences made between the

parties. After the letter dated 31st January, 2011, the

defendants have issued several letters to the plaintiffs to

expedite the work. In none of the correspondences, the

defendants have restrained the plaintiffs not to proceed with

sinking of other wells till one well is completed. In the other

hand, the defendants requested the plaintiffs to complete the

work.

g. At the time of examination of the plaintiffs, witness no.2,

namely, Pradip Kumar Mukherjee, who is having degree from

Kharagpur IIT in the year 1978 in cell mechanics and

foundation engineering has deposed that whenever a rocky

strata is encountering the option to sink the well has to be

based on the other devices other than the normal sinking

process through a grab and which one has to take recourse to

control blasting and even if that does not work then it has to be

pneumatic sinking. He has further stated that narrative of soil

report is completely different from what has been actually

encountered during sinking. It is also stated that the narrative

was available in the Bills of Quantities (BoQ) items. There was

no other reference of any other specification in the contract.

The narrative of the BoQ is to be taken as actual soil report.

The basic difference is that in the narrative BoQ item, it was

expressly specified that the well has to be sunk through all

kinds of soil. Generally all kinds of soil is considered as clay,

sand or silt. When actually went on to sink the wells and

encountered rock which was not under the category of all kinds

of soil. Sinking through soil and sinking through rock are

completely different and the methodology is also different.

Exhibit-1 is the Bill of Quantities which includes the item

for sinking of the well under Schedule-C. Item-2 of Schedule-C

of BoQ proposed sinking is mainly through winch and gravy

method. It is a common condition for sinking through such soil.

The moment it is to be sunk through rock which means that the

well cutting edge has to penetrate rock and the method of

sinking completely changes, the sinking then becomes very slow

process and an expensive one and it has to be accomplished

through blasting, chiselling and removal of debris in very small

quantities.

As per the evidence of P.W.2 sink through all types of soil as

mentioned in the BoQ, the sinking can be one feet to three feet

per day and one has to penetrate rock through blasting,

chiselling, the total sinking cannot exceed beyond four inches

and the expenditure becomes much more, at least three fold of

the given rate.

Exhibit-1 is the First Tender document and Exhibit-D is the

Second Tender document. The First Tender document had only

one item under item no.2 in Schedule -C for sinking of the wells.

In the Second Tender document, another item under item no.

2(a) was added with a separate rate stating that the well is to

sink through hard rock having greater value. This itself proved

that the rock did exist under the riverbed and the rock does not

fall under the category of all kinds of soil. The defendants have

proposed additional rate for the portion which has to be

penetrate rock.

During the cross-examination of P.W.2, the learned counsel

for the defendants had put the specific question that "Did you

find any fault in the report?" and the P.W.2 has given a specific

answer to the said question that "Fault as such is that the

narrative of the soil mentioned there does not really match with

the existing soil".

Another question was put to P.W.2 "that according to you,

the report is not perfect?" and the answer was "I agree".

From the trend of the cross-examination by the defendants

to the P.W.2, it is admitted by the defendants that the report is

faulty and is not perfect.

Section 56 of the Indian Contract Act, 1872, reads as follows:

"56. Agreement to do impossible act.--An agreement to do an act impossible in itself is void.

Contract to do an act afterwards becoming impossible or unlawful.--A contract to do an act which, after the contract is made, becomes impossible, or, by reason of some event which the promisor could not prevent, unlawful, becomes void when the act becomes impossible or unlawful.

Compensation for loss through non-

performance of act known to be impossible or unlawful.-- Where one person has promised to do something which he knew, or, with reasonable diligence, might have known, and which the promisee did not know, to be impossible or unlawful, such promisor must make compensation to such promisee for any loss which such promisee sustains through the nonperformance of the promise."

In the present case, the defendants in the first tender

document had only one item under item no.2 in Schedule -C for

sinking of the wells. In the second tender another item under

item no. 2(a) was added with a separate rate stating that the well

is to sink through hard rock having greater value. This itself

proved that the rock did exist under the riverbed and the rock

does not fall under the category of all kinds of soil. The

defendants have proposed additional rate for the portion which

has to be penetrate rock. The defendants have not denied with

regard to availability of rock while sinking the well. The

defendants have also allowed the plaintiffs for use of blasting. It

is also admitted that the procedure for sinking by blasting is

costlier than the normal sinking. There is no provision in the

tender document for Bill of Quantities. The defendants were not

ready to enhance the rate other than the rate quoted by the

plaintiffs in spite of having knowledge and admission about the

presence of hard rock. In the second tender for the balance

work, the defendants have proposed addition rate which has to

be penetrate rock. Thus it was not possible for the plaintiffs to

complete the awarded work.

h. The defendants have issued notices dated 3rd July, 2013

(Exhibit-8), 30th January, 2014 (Exhibit-P), 19th/21st February,

2014 (Exhibit-Q) and 5th March, 2014 (Exhibit -R) wherein the

defendants have issued 7 days and 48 hours' notices to the

plaintiffs and lastly terminated the contract of the plaintiffs.

On 27th August, 2010, the defendants have handed over sub-

soil exploration report to the plaintiffs. The work methodology

detailed in the tender document was well foundation and the

sub-soil exploration report also confirmed the same

methodology. The plaintiffs initiated the work in terms of the

said methodology. The plaintiffs could not complete the project

on the basis of the methodology provided by the defendants.

While executing the work beyond certain depth, the plaintiffs

encountered hard rock which was impossible to penetrate given

the diameter of the well and the requirement of the depth as

per the instructions of the defendants. The report did not

envisage and provide for the work methodology to penetrate

into hard rock. Schedule-C, item no.2, suggests soft coal and

not hard rock. The plaintiffs have brought to the notice of the

defendants that it is not possible for the plaintiffs to penetrate

the rocky strata adopting foundation methodology and to allow

plugging of well at a lower depth. The defendants instructed the

plaintiffs to undertake the well foundation in one of the piers

but it was not possible for the plaintiff to undertake plie

foundation at the same location. It became impossible for the

plaintiffs to continue with the work as BoQ did not provide for

the rates to undertake well foundation under rocky strata. The

request of the plaintiffs to the defendants for providing different

rates for undertaking well foundation under the rocky strata

was not agreed by the defendants.

i. By a letter dated 6th January, 2011, the plaintiffs have made a

written report to the Inspector-In-charge, Government Railway

Police, SECR Railway, Brajrajnagar, Jharssuguda informing

that on 4th January, 2011 at 11 pm. in the night around 12 to

14 persons wearing monkey cap riding motorcycle came to the

construction site and have misbehaved with the watchman of

the plaintiffs and demanding phone number of the in-charge of

the said work and on denial they open the padlock of the

godown and other rooms and burnt the materials of the site.

The said complaint is marked as Exhibit-BB. On the basis of

the said complaint, the police registered an FIR on 7th January,

2011 and the same is marked as Exhibit-CC. The said incident

was also informed by the plaintiffs to the defendants by a letter

dated 15th January, 2011 which is marked as Exhibit-DD.

j. On 17th February, 2011, the plaintiffs have sent a letter to the

defendants informing the defendants that the plaintiffs are

facing severe law and order problem even though the plaintiffs

have taken steps for procurement of required steel for

fabrication of cutting edge and well curb for one well,

accordingly a part of its has already reached to fabrication

workshop near bridge side. It was also informed to the

defendants that the plaintiffs have set up a testing laboratory in

their fabrication workshop across the River IB, near NH on

Janshugura site and they intend to use the same for requires

field lab test. The said letter is marked as Exhibit-EE.

k. The plaintiff by a letter dated 23rd November, 2011, informed the

defendants that there is shortage of Ultratech cement in the

market but the concrete design mix had been finalized using

the said cement and requested the defendants to allow the

plaintiffs to use Konark Cement to avoid delay in execution of

work. The said letter is marked as Exhibit-FF. On 20th

December, 2011 and 26th December, 2011, the plaintiffs have

informed the defendants about the work condition and

impediments in execution of the work. The said documents are

marked as Exhibit-GG and HH.

l. On 26th September, 2012, the plaintiffs have submitted a written

complaint to the Inspector-in-charge, Brajranagar Police

Station, Jharsuguda about the forceful entry of antisocial

elements in the work site and camp and caused damaged to the

property at the work site. On the basis of the said complaint,

the police registered a FIR on 29th September, 2012 and the

same are marked as Exhibit-II and JJ. By a letter dated 9th

October, 2012, the plaintiffs submitted a request to the

defendants informing the difficulties faced by the plaintiffs in

bringing down the well foundation and requeted to Re-Soil

Investigation. In the said letter, it was informed by the plaintiffs

that while sinking the well found rocky strata instead of soil

which was provided in the soil investigation report. In the said

letter, it was also informed that after a lapse of two years, the

plaintiffs are facing consistent obstacles in executing the well

foundation and the plaintiffs were of the opinion to undertake

an independent soil investigation and requested the defendants

to allow the plaintiffs to carry out investigation. The soil

condition faced by the plaintiffs during well foundation

indicated rocky strata and the tender terms and conditions and

BoQ did not provide any scope of payment for undertaking the

work under rocky strata and accordingly the plaintiffs

requested for separate rate or alternate foundation method to

complete the work. The said request is marked as Exhibit-KK.

m. On 1st October, 2012, the plaintiffs have made a detailed

request to the defendants for extension of time to complete the

work wherein it is also mentioned that the work was hampered

due to heavy rain and increase of water level in the river. The

said letter is marked as Exhibit -6.

n. On 20th November, 2012 to 22nd November, 2012, the violent

mob threatened the site worker of the plaintiffs and forced to

stop the work and the said incident was duly informed to the

defendants by a letter dated 27th November, 2012 and the same

is marked as Exhibit-MM. By a letter dated 14th February,

2014, the plaintiffs informed the defendants that the plaintiffs

have not able to complete the work due to law and order

problem at the work site. The plaintiffs submitted detailed

design with note that in case hard rock is encountered then the

well should be allowed to be plugged at higher level while

ensuring adequate socket depth in the rock. The same was not

deleted by the Railways while approving the design and

railways stipulated a minimum grip length of 6 meters below

the rock. It was also informed that even after several

representations and consistent work undertaken by the

plaintiffs, spending huge amount of money and efforts, the

plaintiffs could not achieve the penetration in rock of the wells.

Without considering the request of the plaintiffs, the defendant

by a letter dated 19th/ 21st February, 2014, issued 48 hours'

notice to rescind the contract and further action against the

plaintiffs.

o. The defendants have issued several notices to the plaintiffs

directing the plaintiff to expedite the work. On 5th March, 2014,

the defendants have issued notice to the plaintiffs intimating

that since period of 48 hours has expired, the contract stand

rescinded in terms of Clause 62 of the General Conditions of

Contract and the balance work under the contract will be

carried out independently, without the participation of the

plaintiffs. The defendants have debarred the plaintiffs and its

partner for participation in the tender for executing the balance

work. It was also informed to the plaintiffs that the security

deposit shall be forfeited and performance guarantee shall be

encashed.

p. The work methodology detailed in the tender document was well

foundation and the soil exploration report also confirmed the

same methodology. The plaintiffs initiated the work in terms of

the said methodology. The plaintiffs could not complete the

project on the basis of the methodology provided by the

defendants. While executing the work beyond certain depth, the

plaintiffs encountered hard rock which was impossible to

penetrate given the diameter of the well and the requirement of

the depth as per the instructions of the defendants. The report

did not envisage and provide for the work methodology to

penetrate into hard rock. Schedule-C item no. 2 suggests soft

coal and not hard rock. The plaintiffs have brought to the notice

of the defendants that it is not possible for the plaintiffs to

penetrate the rocky strata adopting foundation methodology and

to allow plugging of well at a lower depth. The defendants

instructed the plaintiffs to undertake the well foundation in one

of the piers but it was not possible for the plaintiffs to undertake

pile foundation at the same location. It became impossible for

the plaintiffs to continue with the work as BoQ did not provide

for the rates to undertake well foundation under rocky strata.

The request of the plaintiffs to the defendants for providing

different rates for undertaking well foundation under the rocky

strata was not agreed by the defendants.

q. It is established from the evidence of the plaintiffs which has not

been challenged by the defendants during cross examination of

the plaintiffs witness that whenever a rocky strata is

encountering the option to sink the well has to be based on the

other devices other than the normal sinking process through

grab and which one has to take recourse to control blasting and

even if that does not work then it has to be pneumatic sinking.

He has further stated that narrative of soil report is completely

different from what has been actually encountered during

sinking. It is also stated that the narrative was available in the

Bills of Quantities (BoQ) items. There was no other reference

specification in the contract. The narrative of the BoQ is to be

taken as actual soil report.

The basic difference is that in the narrative BoQ item, it was

expressly specified that the well has to be sunk through all kind

of soil. Generally all kinds of soil are considered as clay, sand or

silt. When actually went on to sink the wells and encountered

rock which was not under the category of all kind of soil. Sinking

through the soil and sinking through rock are completely

different and the methodology is also different.

As per the evidence on record, sink through all types of soil

as mentioned in the BoQ, the sinking can be one feet to three

feet per day and one has to penetrate rock through blasting,

chiselling, the total sinking cannot exceed beyond four inches

and the expenditure becomes much more, at least three fold of

the given rate.

During cross-examination of the plaintiffs' witness a specific

question was put to the P.W.1 by the defendants:

"Can you specify that which part of the agreement of the

railway did not abide by the terms and conditions as specified in

the agreement?

"253. Can you specify that which part of the agreement the railway did not abide by the terms and conditions as specified in the agreement?

Ans. To start with the railways failed to inform us about the hostile law and order situation which prevailed at the bridge side which was a territory under the jurisdiction of the railways. Further the tender document and the agreement obliged us to make soil investigation before we submit our design for the foundations and other structures. The agreement document also specified the foundation to be undertaken by well foundation methodology. Subsequent to our signing of the agreement and before we could mobilize independent agency, the railways handed over soil investigation report from their chosen agency and instructed us to follow the same and prepare our design based on the said soil investigation report. The railways who had framed the tender document and had specified the execution methodology for the foundations were aware that the well foundation may not be the correct method of making the foundation. Immediately after signing of the agreement the railways handed over soil investigation report done by their own agency and denied us the opportunity to prepare the design or to bring forward to the railways the incorrect and erroneous choice of stipulating well foundations. The railways being fully aware that the strata at the river bed is rocky had denied us the opportunity to make our own investigation and in a fraudulent manner also deleted the BOQ item under which we were to carry out our independent soil investigation and ascertain the strata of the river bed. During the execution stage at various occasions we had brought to the attention of the railways that we are unable to progress due to the rocky strata as the well is not sinking but the railways completely overlooked our submissions. After repeated difficulty and observing the impossibility the railways themselves suggested that we undertake one foundation so that the progress can be reviewed. However, just to push us further into impossible work situation the railway instructed us to carry out other well foundation also. After almost working for 3 years the impossibility of the work became known to both the parties. All our request and submissions to railway authorities to find a solution were ignored. Finally, the railways terminated the

contract and called for another tender in which the method of work was changed from well foundation to pile foundation. The value of the new tender was almost double to the value of our contract agreement. The change of work methodology proves that the railway were well aware that the methodology as provided in our contract was not correct and in a fraudulent manner knowing well of the technical impossibilities the railways forced us to pursue on a faulty methodology causing financial loss to us."

Exhibit-1 is the First Tender document and Exhibit-D is

the Second Tender document. The first tender document had

only one item under item no.2 in Schedule-C for sinking of the

wells. In the second tender another item under item no. 2(a) was

added with a separate rate stating that the well is to sink

through hard rock having greater value. This itself proved that

the rock did exist under the riverbed and the rock does not fall

under the category of all kinds of soil. The defendants have

proposed additional rate for the portion which has to be

penetrate rock but the defendants failed to provide extra rate to

the plaintiffs even having the knowledge that sinking through

the soil and sinking through rock are completely different and

the methodology is also different. Thus there is no doubt that

the termination of contract is illegal.

r. After termination of contract of the plaintiffs, the defendants by

invoking Clause 1.57 of Chapter VI of the Special Conditions of

Contract had encashed the performance guarantee of Rs.

61,53,350/-. Clause 1.57 provides that "Whenever the contract is

rescinded the Security Deposit shall be forfeited and the

performance guarantee shall be enchased and balance work shall

do independently without risk and cost of failed contractor".

Initially when the plaintiffs have filed the suit, the plaintiffs have

also filed an application for grant of interim order with respect to

the encashment of security deposit and performance guarantee.

This Court has passed an interim order directing the defendants

to maintain status quo with regard to the transfer of funds and

the same was extended from time to time and by an order dated

10th November, 2017, this Court passed an order restraining the

defendants to encash the bank guarantee and shall continue

subject to renewal of the performance guarantee by the plaintiffs

till disposal of the suit. The plaintiff was directed to keep the

bank guarantee renewed from time to time at least 15 days prior

to the date of expiry failing which the defendants shall have the

liberty to invoke the same.

The said order was challenged by the defendants in an

appeal and the appellate Court by an order dated 30th

September, 2019, set aside the interim order dated 10th

November, 2017. Subsequent to the order of the Hon'ble

Appellate Court, the plaintiffs have filed an application in the

present suit for amendment of the plaint for bringing certain

subsequent events on record. This Court by an order dated 12th

March, 2020, allowed the amendment as sought for by the

plaintiffs by passing the following order:

"This Court is of the view that the amendments sought for are necessary since the orders culminating in the order of the Supreme Court on 13th December, 2019 were passed in the interlocutory proceedings where the plaintiffs had sought for an injunction on the invocation of the bank guarantee. Since the bank guarantee has been finally invoked in January, 2020, this is a case where this subsequent event has a real nexus to the original cause of action as pleaded in the un- amended plaint. If the plaintiff is forced to go to trial on the basis of the un-amended plaint, the suit will be decided on an incomplete cause of action and one where the Court will not have an opportunity to try and determine the real questions in controversy, including whether the invocation and encashment of the bank guarantee was illegal and should be declared as such.

This is a fit case where the amendments sought for should be allowed."

The defendants have challenged the said order in an appeal

but the appellate Court by an order dated 6th January, 2021,

dismissed the appeal filed by the defendants.

s. The defendants have forfeited security deposit and revoked the

performance guarantee of the plaintiffs on the pretext that the

plaintiffs have not executed the work inspite of several notices

served upon the plaintiffs. The specific case of the plaintiffs that

the plaintiffs tried to conclude the contract work in accordance

with the General Conditions of Contract but due to local

insurgency, insufficiency of supply of cement, flood, hooliganism

and rocky strata which was not reflected in the geotechnical

report and the said land had reflected soft coal which was wholly

contrary to the actual site position. The plaintiffs have made

written complaint to the Inspector-in-charge GRP, South East

Central Railway and the said document is marked Exhibit-BB

and on the basis of the complaint made by the plaintiffs, an FIR

is also registered which is marked as Exhibit-CC. There are

several correspondences made by the plaintiffs with the

defendants with respect to the work informing about the

difficulties faced by the plaintiffs during the execution of the

work and the said correspondences including the FIR are

marked as Exhibits-DD to MM.

u. The plaintiffs have examined witness no.3, Shri Anil Kumar

Singh who was working as Joint General Manager (Contract)

with the plaintiffs. In his evidence, he has stated that the

plaintiffs used to raise bills month by month against the

executed work. During his evidence, the plaintiffs have exhibited

documents being Exhibits-SS to VVV, the said documents were

marked as exhibits without any objection. From the Exhibits- SS

to VVV, it is proved that the plaintiffs have submitted bills along

with all documents. It was also the evidence that till the

termination of contract, the plaintiffs have submitted their bills

whichever the works executed by the plaintiffs. The defendants

during their cross-examination with respect to the said

documents, it is suggested that the said documents are inflated

and not genuine. It is not the case of the defendants that

without executing work bill is submitted. The defendants even

receipt of the said bill neither returned the same to the plaintiffs

nor have made any communication that the said bill is not

connected with the work executed by the plaintiffs. From the

trend of cross-examination, this Court finds that the defence of

the defendants was that the plaintiffs have not completed the

project, thus the plaintiffs are not entitled to get payment.

v. The defendants have also set up counterclaim along with written

statement for recovery of an amount of Rs. 15,30,09,215.93. Out

of the said amount, the defendants have claimed an amount of

Rs. 9,98,55,865.93 as the defendants have made more

expenditure due to increased 2nd contract value. An amount of

Rs. 20,00,000/- is claimed being proportionate share of Railway

personnel expenditure for organizing and other works for 2nd

tender. An amount of Rs. 3,50,00,000/- is claimed being the

loss of revenue due to slow train movement both goods and

passenger. Further an amount of Rs. 1,00,00,000/- is claimed

due to loss of image.

w. The defendants have examined two witnesses none of the said

two witnesses were connected with the said work. The

defendants have neither exhibited the 2nd contract in which the

defendants have made expenditure of Rs. 9,98,55,865.93. The

defendants have not exhibited any documents to show that for

the same work the defendants have invested the above amount.

After termination of contract of the plaintiffs, the defendants

have published another tender for completion of remaining work

but even after publication of the fresh tender for completion of

the remaining work, none of the contractors have come forward

to participate in the said tender.

y. As regard to the proportionate share of the Railway personnel

expenditure including the expenditure for organizing and other

works for 2nd tender, the plaintiffs have not examined any

witness or produced any evidence to show that for the purpose

of 2nd render how the defendants have made expenditure of Rs.

20,00,000/-. With regard to loss of revenue as the movement of

goods and passenger trains were slow for which the Railway

sustained revenue loss of Rs. 3,50,00.000/-, the defendants

have not bring any document which good trains and which

passenger trains were moved slow. No documents of any official

of railway authorities come forward to say that due to non-

completion of work trains were moved slow and the railways

have sustained financial loss.

z. The defendants have claimed Rs. 1,00,00,000/- being the loss of

image but no one has come forward that due to non-completion

of work, the image of the railway has lowered down due to which

the defendants have sustained loss of image. D.W.1, Mr. Arpit

Khunteta who is the Executive Engineer, Construction Division,

South East Central Railway. He has deposed in the instant case

as authorised representative of the defendants. As per his

evidence, he has completed his graduation in the year 2015 and

joined Railways on 30th July, 2018. Admittedly, when the tender

was awarded and the tender was terminated, he was not in

service of Railway, has admitted that he has no personal

knowledge of the work but after consulting his Headquarter and

file, he has come to this Court for giving evidence being the

representative of the defendants. He further admitted that he

was posted at Jharsugada in the month of October 2023 i.e.

much after the termination of contract of the plaintiffs. He has

also admitted that no bidder has come forward for the balance

work. In his cross-examination, he has also admitted that the

Railway has published another tender with respect to all works

and all official expenditures in relation to the new tender were

incurred. He also admitted that in Exhibit-KK in the last

paragraph, it is mentioned that re-soil investigation for the

extend contract will be redone.

aa. Maximum documents of the defendants have not proved as the

same were marked as Exhibits X3 to X15. Neither the author of

the documents nor any of the officials who were conversant with

the said documents were examined. Neither the Chief Engineer

nor the Deputy Chief Engineers who were posted or connected

with the said work were examined as witness in the case. A

specific question was put to the witness by this Court whether

the two officials, namely, Ashok Kumar Suryavanshi and Mr.

M.B. Satyanarayan are still in service and in answer, the D.W.2

stated that still they are in service. Both the said two officials are

the Deputy Chief Engineers but failed to come to adduce

evidence in the present case.

bb. Written statement along with counter claim is filed and verified

by Mahesh Kumar Agarwal, Deputy Chief Engineer

(Construction), the defendant no. 3. The D.W.1 has deposed as

representative of the defendants, that is the Railway Authorities.

Admittedly, the D.W.1 was not in service of the railway authority

when the cause of action for filing of the suit arose. He has no

personal knowledge of the case. Only on the consultation with

the Headquarter and file, the D.W.1 has deposed in the said

case. D.W.2 also not the witness of the work he has only

identified some of the signatures of the officials but the fact

remains that the officials are in service but shy to appear before

this Court to prove the case of the Railway. In the case of

Manisha Mahendra Gala and Ors. Vs. Shalini Bhagwan

Avatramani and Ors. reported in (2024) 6 SCC 130 wherein

the Hon'ble Supreme Court held that:

"28. The law as understood earlier was that a general power-of-attorney holder though can appear, plead and act on behalf of a party he represents but he cannot become a witness on behalf of the party represented by him as no one can delegate his power to appear in the witness

box to another party. However, subsequently in Janki Vashdeo Bhojwani v. Indusind Bank Ltd., this Court held that the power-of-attorney holder can maintain a plaint on behalf of the person he represents provided he has personal knowledge of the transaction in question. It was opined that the power-of-attorney holder or the legal representative should have knowledge about the transaction in question so as to bring on record the truth in relation to the grievance or the offence. However, to resolve the controversy with regard to the powers of the general power-of-attorney holder to depose on behalf of the person he represents, this Court upon consideration of all previous relevant decisions on the aspect including that of Janki Vashdeo Bhojwani in A.C. Narayanan v. State of Maharashtra concluded by upholding the principle of law laid down in Janki Vashdeo Bhojwani and clarified that power-of-attorney holder can depose and verify on oath before the court but he must have witnessed the transaction as an agent and must have due knowledge about it. The power-of- attorney holder who has no knowledge regarding the transaction cannot be examined as a witness. The functions of the general power-of-attorney holder cannot be delegated to any other person without there being a specific clause permitting such delegation in the power of attorney; meaning thereby ordinarily there cannot be any sub- delegation.

29. It is, therefore, settled in law that power- of-attorney holder can only depose about the facts within his personal knowledge and not about those facts which are not within his knowledge or are within the personal knowledge of the person who he represents or about the facts that may have transpired much before he entered the scene. The aforesaid power-of-attorney holder PW 1 had clearly deposed that he is giving evidence on behalf of Plaintiffs 2 to 4 i.e. the Galas. He was not having any authority to act as the power of attorney of the Galas at the time his statement was recorded. He was granted power of attorney subsequently as submitted and accepted by the parties. Therefore, his evidence is completely meaningless to establish that Galas have acquired or perfected any easementary right over the disputed rasta in 1994 when the suit was instituted.

30. The only proper and valuable evidence in this regard could have been that of Joki Woler Ruzer who had instituted the suit but he failed to depose before the court. His pleadings are also vague and do not specifically state that he had been in use of the rasta in dispute for over 20 years or that he had acquired and perfected easementary right over the said rasta by prescription or necessity."

cc. In the case of Chowdamma (Dead) By Lrs. and Another Vs.

Venkatappa (Dead) By Lrs. and Another reported in AIR

OnLine 2025 SC 792 wherein the Hon'ble Supreme Court held

that:

"50. The failure of the defendants to substantiate their claims through documentary evidence is eclipsed by a more consequential omission. In a case where the principal controversy turns on matters lying within her exclusive personal knowledge, the silence of defendant No. 1, her absence from the witness box, is not a procedural lapse but a calculated withdrawal from scrutiny.

51. The conspicuous silence of defendant no. 1 strikes not merely as omission but as deliberate evasion. Defendant No. 1, who lies at the heart of the controversy, chose not to step into the witness box and depose regarding the relationship between the plaintiffs' mother and her husband. Her testimony bore direct relevance not only to the status of plaintiffs' mother but also her own position. The only justification advanced was that defendant No. 1, being an octogenarian and suffering from arthritis, was unable to attend the Court proceedings.

52. However, this defence is conclusively dismantled by the record itself. The deposition of D.W.1 (Balachandrappa) clearly indicates that

defendant No. 1 was physically present in the Court during the examination of D.W.2 (G.V. Venkatappa), D.W.3 (Thimmappa) and D.W.4 (V. Thimmappa). It further emerges that defendant No. 1 was also present in the Court when the evidence of P.W.1 (Venkatappa) was being recorded. If defendant No. 1 was capable of attending the Court on multiple occasions, no explanation remains for her failure to offer her own testimony, except for calculated restraint.

53. This inference is inescapable. This is not a case of medical inability but of deliberate silence. In civil proceedings, particularly where the facts lie exclusively within the personal knowledge of the party, the refusal to enter the witness box carries grave evidentiary consequences.

54. This principle is neither novel nor uncertain. This Court in Vidhyadhar v. Manikrao held thus:

"17. Where a party to the suit does not appear in the witness-box and states his own case on oath and does not offer himself to be cross-examined by the other side, a presumption would arise that the case set up by him is not correct ...."

55. The present case is a compelling invocation of the above principle. Defendant No. 1, though physically present in the Court during the trial, abstained from stepping into the witness box to rebut the plaintiffs' assertions -- assertions that strike at the very core of the dispute. In the absence of cogent medical evidence to support her alleged incapacity, her abstention from the witness box constitutes deliberate circumvention of the evidentiary burden resting upon her.

56. In the present factual matrix, the adverse presumption under Section 114(g) of the Evidence Act is inevitable.

57. This Court cannot overlook that defendant No. 1, while central to the controversy, chose not

only to abstain from entering the witness box but also wilfully bypassed the statutory remedy available to those pleading physical incapacity."

In the present case also all the documents issued by the

officials who were the author of the documents and were the

part of the work awarded to the plaintiffs are in service and

connected with the said work but failed to appear before this

Court and to depose the case of the defendants. The defendants

failed to prove their case made out either in the written

statement or in the Counter Claim.

dd. Considering the facts and circumstances above, Issue Nos. 2 to

9, 11 to 14 are decided in favour of the plaintiffs and against

the defendants. Issue No. 10 and part of Issue No. 17 as regard

to the compensation are against the plaintiffs and in favour of

the defendants.

11. Conclusion:

a. The plaintiff is entitled to get an amount of Rs. 7,28,300/- being

the earnest money adjusted through the security deposit. An

amount of Rs. 54,25,050/- being the security deposit deducted

from the running accounts bill of the plaintiffs. An amount of Rs.

61,53,350/- being the amount of Bank Guarantee and an

amount of Rs. 70,66,950/- being the bills raised by the plaintiffs

and are pending before the defendants on different heads. The

plaintiffs are also entitled to get interest at the rate of 9% per

annum from the date of termination of contract i.e. 5th March,

2014 till the realisation of the total decretal amount. The

defendants are also liable to pay cost of the suit assessed at Rs.

1,00,000/-.

b. The defendants are directed to pay the amount of Rs.

1,93,73,650/- along with interest at the rate of 9% per annum

from 5th March, 2014, till the realisation of the total amount to

the plaintiff within a period of 60 days from date. The defendants

are also directed to pay Rs. 1,00,000/- being the cost of the suit.

c. The suit filed by the plaintiffs being C.S. (Com) No. 56 of 2024

(Old No. CS 97 of 2014) is decreed. Counterclaim filed by the

defendants is dismissed. GA No. 13 of 2022 is dismissed.

Decree be drawn accordingly.

(Krishna Rao, J.)

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter