Wednesday, 29, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S Hansa Vision Pvt.Ltd. vs M/S Dabur (India) Limited & Ors.
2010 Latest Caselaw 831 Del

Citation : 2010 Latest Caselaw 831 Del
Judgement Date : 15 February, 2010

Delhi High Court
M/S Hansa Vision Pvt.Ltd. vs M/S Dabur (India) Limited & Ors. on 15 February, 2010
Author: Indermeet Kaur
* IN THE HIGH COURT OF DELHI AT NEW DELHI


                       Judgment Reserved on: 04.02.2010
%                     Judgment Delivered on: 15.02.2010


+                          CS(OS) No.2532/2000


       M/S HANSA VISION PVT. LTD.
                                                 ...........Plaintiff
                               Through:    Mr.N.B.N. Swamy with
                                           Mr.I.C.Kumar, Advocates.

                      Versus


       M/S DABUR (INDIA) LIMITED & ORS.
                                    ..............Defendants
                           Through: Mr.Sudhir K.Makkar and
                                    Ms.Meenakshi Singh,
                                    Advocates for defendant
                                    nos.1 & 2.


CORAM:
HON'BLE MS. JUSTICE INDERMEET KAUR

     1. Whether the Reporters of local papers may be allowed to see
        the judgment?

     2. To be referred to the Reporter or not?             Yes

     3. Whether the judgment should be reported in the Digest?
                                                          Yes




INDERMEET KAUR, J.

1. Plaintiff M/s Hansa Vision Private Limited is a company duly

incorporated under Indian Companies Act 1956. The suit has been

filed through Subhash Gulati, Finance Manager of the plaintiff

duly authorized to do so vide a Board Resolution of the company

dated 18.10.2000.

2. Defendant no.1 is a limited company having its office at 3,

Factory Road, Adj.Safdarjung Hospital, Ring Road, New Delhi-

110029.

3. Defendant no.2 is also a private limited company having its

office at the same address.

4. Defendant no.3 is a proprietorship firm having its office at

107-A, Bhandari House, 91, Nehru Place, New Delhi-110019.

5. Plaintiff is a well established and reputed company carrying

on business in the marketing of T.V. serials/advertising on the

Doordarshan channel, other private channels and other allied

activities.

6. Defendant no.1 appointed defendant no.2 as its agent to

carry out advertisements of its company‟s products such as Dabur

Amla Hair Oil, Dabur Dental Care and Dabur Hajmola Candy over

the Doordarshan National Network, DD Metro, DD Madras I and

II, DD Hyderbad and Sun TV Channel.

7. Defendant no.2 in turn appointed defendant no.3 as its sub-

agent to carry out the said advertisements of the defendant no.1

over the Doordarshan Kendras and Sun TV Channel.

8. Defendant no.3 as sub-agent of defendant no.1 approached

the plaintiff to advertise the products of the defendant no.1. Vide

release order dated 6.4.1995, 26.4.1995 and dated nil the details

of the telecasting of the commercials were confirmed.

9. The aforestated commercials carried out by the plaintiff

were for a gross amount of Rs.47,13,897/- which amount became

due and payable by the defendants on the last date of the

telecasting of the commercial serials. These commercials had

been duly beamed by the plaintiff as per the instructions of

defendant no.3; telecasting certificates have confirmed this fact.

10. The defendants have admitted and acknowledged their due

liabilities towards the plaintiff for the services rendered but till

date the legitimate and outstanding amount of Rs.23,39,177/- has

not been paid.

11. Plaintiff approached defendant no.2 in October, 1997

demanding his balance payment. Defendant no.2 by

communication dated 12.11.1997 informed the plaintiff that they

have paid a sum of Rs.32,34,250/- to defendant no.3 during 1995-

96 in full and final settlement of all bills and no amount is due

from them.

12. Plaintiff sought for the particulars of the payment made to

defendant no.3; defendant no.2 sent their ledger extract on

24.12.1998 which did not co-relate to the billed amounts raised by

the plaintiff.

13. In spite of repeated reminders and thereafter legal notice

dated 23.7.1999, the defendants have failed to pay the said

amounts. In reply to the legal notice, defendant no.1 and 2 vide

reply dated 14.8.1999 denied their relationship of principal-agency

and sub-agent relationship.

14. Plaintiff in its rejoinder notice dated 11.1.2000 reiterated

that the payments made by defendant no.2 to defendant no.3

clearly showed that it was the products of defendant no.1 which

had been advertised through defendant no.3; defendant no.2 was

an in-house agency of defendant no.1; the assignment had been

performed by the plaintiff for the benefit of defendant no.1.

Defendant no.2 is an advertising agency and has been classified as

an accredited advertising agency and they exercise their rights

and responsibilities as per the terms of the Indian Newspaper

Society; its name finds mention in the list of accredited agencies of

Doordarshan at Delhi. It is, thus, clear that defendant no.1 and 2

cannot have a principal to principal relationship; defendant no.1

routes all its advertisements through defendant no.2 and

consequently defendant no.2 is the advertising agent of defendant

no.1; defendant no.1 is the principal who is ultimately responsible

for the failure of its agencies who have not paid for the actual

services rendered by the plaintiff. The agents or the sub-agents i.e

defendant no.2 and defendant no.3‟s failure to pay the dues of the

plaintiff does not absolve the principal i.e. defendant no.1 of his

liability to pay the dues of the plaintiff.

15. Plaintiff has accordingly prayed for a decree of

Rs.23,39,177/- along with interest at the rate of 18% per annum.

16. Written statement has been filed by defendant no.1 and 2.

Preliminary objection is that the suit has not been filed through a

duly authorized person. Bar of limitation, there being no privity of

contract between the answering defendants and the plaintiff has

also been raised.

17. On merits it is submitted that defendant no.1 had entrusted

defendant no.2 with the job of carrying out the advertisements of

its company‟s products over the Doordarshan channel network and

other TV channels. This was an internal arrangement between

defendant no.1 and 2. It had no concern with the plaintiff. Neither

of the answering defendants had any dealing with the plaintiff. It

is denied that the answering defendants had appointed defendant

no.3 as its agent. The relationship between defendant no.2 and 3

was of principal to principal and not one of agency.

18. It is stated that the answering defendants had not issued any

release order in favour of the plaintiff; defendant no.2 was dealing

with defendant no.3 on principal to principal basis. Defendant

no.1 had entrusted the job of airing/beaming its commercials to

defendant no.2 who in turn had engaged the services of defendant

no.3 on a principal to principal basis. The fact that defendant no.3

had entrusted this job to the plaintiff did not give rise to any

liability of the answering defendants qua the plaintiff. It is not

denied that the products of the various commercials of defendant

no.1 were being aired on various channels in pursuance of the

release orders issued by the answering defendants in favour of

defendant no.3.

19. Plaintiff may have a cause of action against defendant no.3

but no liability can be fastened on defendant no.1 or defendant

no.2. Defendant no.2 vide its communication dated 12.11.1997

had informed the plaintiff that defendant no.2 has made a payment

of Rs.32,34,250/- to defendant no.3 and all dues stood cleared.

The answering defendants had dealings only with defendant no.3;

it was only as an act of kindness that defendant no.2 had provided

a copy of the ledger payments made by defendant no.2 to

defendant no.3 for the advertisements that had been telecast. No

cause of action is made out against the said defendants. Suit is

liable to be dismissed.

20. Defendant no.3 had been served but none had appeared for

him. On 11.2.2003 he had been proceeded ex-parte.

21. Replication had been filed by the plaintiff to the written

statement filed by the defendants reiterating the averments made

in the plaint while denying the submissions and the defence as set

up by the defendants.

22. On 27.1.2004 on the pleadings of the parties the following

issues were framed.

1. Whether the suit is within time? OPP

2. Whether the plaint has been signed, verified and filed by a duly authorized person? OPP

3. Whether the written statement filed on behalf of defendants no.1 and 2 has been signed, verified and filed by a duly authorized person? OPD

4. Whether the defendants no.1 and 2 have no privity of contract with the plaintiff as averred in the written statement? OPD

5. Whether there is no cause of action against the defendants no.1 and 2? OPD

6. Whether the plaintiff is entitled to recover the suit amount from defendants no.1 and 2 on the grounds mentioned in the plaint? OPP

7. Whether the plaintiff is entitled to interest, as prayed? If so, on what amount and for which period? OPP

8. Relief.

23. Plaintiff in support of his case has examined two witnesses

PW-1 Subhash Gulati is the Senior Finance Manager and PW-2

R.Jagan Nath is Senior Accounts Officer of the plaintiff company.

In defence, defendants have examined two witnesses DW-1

M.L.Wadhwa is the Senior Executive (Accounts) in the company of

defendant no.2 and DW-2 A.K.Sharma is the Managar (Legal) in

the company of defendant no.1.

24. Arguments have been heard. Record has been perused.

25. Issue-wise findings are as follows:

ISSUE NO.2:

26. Onus to discharge this issue is on the plaintiff. Plaintiff

company had vide its Board Resolution dated 18.10.2000 Ex.PW-

1/2 authorised R.K.Swami, the Director of the plaintiff company to

execute and sign power of attorney for and on behalf of company.

Ex.PW-1/1 is the power of attorney dated 8.11.2000 executed by

R.K.Swami appointing Subhash Gulati as its lawful attorney to file

suits and sign pleadings on its behalf. This has been corroborated

by PW-1 on oath. In his cross-examination, it has been elicited

that the board resolution Ex.PW-1/2 was not passed in his

presence; the power of attorney was not drafted in his presence.

These elicitations do not affect the veracity or genuineness of

Ex.PW-1/1 and Ex.PW-1/2 which stands proved. It has been

established that the plaint has been signed and verified by

Subhash Gulati who was duly authorized to do so on behalf of the

plaintiff company.

27. Issue no.2 is accordingly decided in favour of the plaintiff

and against the defendant.

ISSUE NO.3

28. Onus to discharge this issue was on the defendant. This is

combined written statement filed by defendants no.1 and 2. It has

been signed and verified by A.K.Sharma, Manager (Legal) of

defendant no.1 company. On oath, DW-2 A.K.Sharma has stated

that the written statement has been filed by him on behalf of

defendants no.1 and 2. The power of attorney executed by

defendant no.1 in his favour is Ex.DW-1/A which categorically

recites that in terms of the board resolution dated 20.10.1986

G.C.Burman, Managing Director of defendant no.1 company had

power to execute this power of attorney in favour of A.K.Sharma

authorizing him to institute, verify, file civil/criminal proceedings

on behalf of the company.

29. DW-1 M.L.Wadhwa, Senior Executive of defendant no.2

company has on oath deposed that A.K.Sharma, who has

signed/filed the written statement was duly authorized to do so on

behalf of defendant no.2; the board resolution dated 6.2.02 passed

by the Board of Directors of defendant no.2 authorizing

A.K.Sharma to sign and verify the written statement on behalf of

defendant no.2 is Ex.DW-2/1.

30. Nothing has been elicited in the cross-examination of either

DW-1or DW-2 to dislodge this averment. It has been established

that A.K.Sharma was duly authorized to sign and verify the written

statement on behalf of defendants no.1 and 2.

31. Issue no.3 is accordingly decided in favour of the defendants

and against the plaintiff.

ISSUE NO.4

32. Defence of defendants no.1 and 2 reiterated on oath is that

there was no privity of contract of the answering defendants with

the plaintiff. At best, if the plaintiff has any claim, it is against

defendant no.3. Defendant no.1 i.e. M/s Dabur (India) Limited had

entrusted the second defendant no. i.e. M/s Adbur Private Limited

with the job of carrying advertisement of its company products

over Doordarashan National Netword and other T.V.Channels.

This was an internal arrangement between defendants no.1 and 2

and had no concern whatsoever with the plaintiff. The answering

defendants no.1 and 2 did not have any contract or transaction

with the plaintiff. Defendant no.2 had thereafter on a principal to

principal relation with the third defendant namely M/s. A.V.

Communications entrusted him the job of telecasting

advertisements which was to be done on various T.V.Channels in

the television network. Defendants no.1 and 2 had never

appointed defendant o.3 as their agent or sub-agent. Relations of

defendants no.2 and 3 was of principal to principal and not of an

agency. The contract evidenced by the release orders Ex.P-1/3 to

Ex.P-1/6 was a transaction between the plaintiff and defendant

no.3.

33. Ex.P-1/3 to Ex.P-1/6 are the release orders which have been

issued by defendant no.3 to the plaintiff. They are dated 6.4.1995,

dated nil, dated 26.4.1995 and dated nil. These documents

evidence that defendant no.3 had pursuant to discussions with the

plaintiff regarding co-sponsorship over the various T.V.channels

mentioned therein had confirmed the booking with the plailntiff on

behalf of their client M/s Dabur (India) Limited for advertisements

to be effected by the plaintiff at the rates mentioned therein. The

duration of the advertisements, the channel on which they were to

be aired and details of the products were contained therein. Price

of the confirmed booking was also mentioned. Ex.P-1/3 to Ex.P-1/6

were admittedly an exchange of communication between

defendant no.3 and the plaintiff; name of defendant no.1 found

mention as the product which was to be beamed on the TV

channels by the plaintiff were of defendant no.1 company. There

was no mention of defendant no.2.

34. Ex.P-1/3 to Ex.P-1/6 are admittedly the only written

communications exchanged between the plaintiff and defendant

no.3 on the basis of which the plaintiff is now endeavoring to

foisten liability on all the defendants i.e. defendants no.1 to 3 co-

jointly.

35. Onus to discharge this issue is on the defendants. Question

first to be answered is whether defendant no.1 and defendant no.2

had a principal-agent relation; further if defendant no.3 was a sub-

agent of defendant no.2.

36. Defendant no.2 is the advertising agency of defendant no.1.

This position stands admitted by both the defendants. DW-1 in his

cross-examination has admitted that business of defendant no.2 is

the handling of the advertisement campaign of defendant no.1 as

also of other companies; advertisement bill is raised by a third

party on defendant no.2; essential documents would be the bills of

the said party i.e. the release orders as also the telecast

certificates. Rates would be negotiated between defendants no.2

and 3; defendant no.3 would raise a bill directly on defendant no.2.

The Media Manager of defendant no.2 would prepare two sets of

bills; one to be forwarded to defendant no.1 and the second to its

accounts branch for payment to defendant no.3. Defendant no.2

would then pay the bill.

37. Defendant no.2 in his cross-examination has reiterated the

stand of DW-1. It has been admitted that the advertisement order

placed on behalf of defendant no.1 with defendant no.2 was by the

marketing department of defendant no.1. Plaintiff was never

notified by defendants no.1 and 2 that bonus spots in the southern

area being free spots would not be entitled for payment of

advertisements. Defendants no.1 and 2 did not have any dealings

with the plaintiff.

38. In Lakshminarayan Ram Gopal and Son, Ltd. v. Government

of Hyderaband, through the Commissioner, Excess Profits Tax AIR

1954 SC 364 while expounding the relations vis a vis a master-

servant and principal-agent, it was held that the principal has a

right to direct what work the agent has to do, but a master has a

further right to direct as to how the work is to be done; the agent

is bound to exercise his authority in accordance with all lawful

instructions which may be given to him from time to time by his

principal.

39. DW-2 was admittedly the inhouse advertising agency of

defendant no.1 which had entrusted this job of its advertisements

to defendant no.2. Both are located at the same address.

Defendant no.2 could release payment to a third party only after

one copy of the bill was sent by it to defendant no.1 and the

second copy was to be retained by its account branch. Further the

marketing division of defendant no.1 had placed the order of the

advertisement on defendant no.2 which was doing no other work

except being an accredited advertising agency. Their relationship

as principal-agent stands established. Defendant no.2 is liable for

the acts of its principal i.e. of defendant no.1.

40. The relations of defendants no.2 and 3 however do not

establish a sub-agent relationship. Defendant no.2 being an

advertising agency was placing orders of advertisement on

defendant no.3. Defendant no.3 is a proprietorship firm; it was

receiving orders for advertising from various persons. This

position is not in dispute. Defendant no.3 was not doing the job of

defendant no.2 alone. Rates were negotiated between defendant

no.2 and defendant no.3 independent of any interference by

defendant no.1; defendant no.3 would raise the bill directly on

defedendant no.2 and was getting its payment from defendant no.2

directly and independently of defendant no.1. Dealings between

defendant no.2 and defendant no.3 were essentially on a principal

to principal basis.

41. The submission of the counsel for the plaintiff that in para 8

of the written statement the defendants have admitted that

defendant no.2 and defendant no.3 were sub-agent of one another

is not borne out from the record; the written statement as also the

averments on oath of both the witnesses of the defendants i.e. DW-

1 and DW-2 is that defendant no.3 had an independent relation

with defendant no.2. PW-2 in his cross-examination has also

admitted that his averment in his affidavit that defendant no.3 was

a sub-agent of defendant no.2 is based on the documents which

are the release orders only.

42. Evidence has failed to establish that defendant no.3 was an

agent of defendant no. 2. It has however been established that

defendant no.2 was an inhouse advertising agency of defendant

no.1.

43. Defendant no.3 had approached the plaintiff to advertise

certain products which included the products of defendant no.1.

This contract is evidenced by the release orders Ex.P-1/3 to Ex.P-

1/6. Defendant no.3 in his independent capacity entered into this

contract with the plaintiff. Defendant no.1 has been referred to as

„client‟ in these release orders; there is no mention of defendant

no.2; PW-1 in his cross-examination has admitted that he had not

raised any bill upon defendants no.1 and 2; no release order was

issued by defendants no.1 and 2 to the plaintiff. PW-2 has also

admitted that he had not dealt with defendant no.1 or defendant

no.2 at any point of time; defendants no.1 and 2 had never

entrusted any work to the plaintiff. This evidence on record has

established that there was no privity of contract between the

plaintiff and defendants no.1 and 2.

44. Issue no.4 is answered in favour of the defendants and

against the plaintiff.

ISSUE NO.5

45. Preceding issue has answered that the plaintiff and

defendants no.1 and 2 had no privity of contract.

46. Plaintiff has submitted that even in the absence of privity of

contract, he is entitled to his dues i.e. the compensation as

envisaged in Section 70 of the Contract Act, 1970. Section 70 of

the Contract Act inter alia reads as follows: -

"Where a person lawfully does anything for another person, or delivers anything to him, not intending to do so gratuitously, and such other person enjoys the benefit thereof, the latter is bound to make compensation to the former in respect of, or to restore, the thing so done or delivered"

47. In State of West Bengal vs. M/s B.K. Mondal and Sons AIR

1962 SC 779 the pre-conditions for the application of the

provisions of the Section 70 of the Contract Act have been

discussed. The first condition is that a person should lawfully do

something for another person or deliver something to him. The

second condition is that in doing the said thing or delivering the

said thing he must not intend to act gratuitously; and the third is

that the other person for whom something is done or to whom

something is delivered must enjoy the benefit thereof. When these

conditions are satisfied Section 70 imposes upon the latter person,

the liability to make compensation to the former in respect of or to

restore, the thing so done or delivered. In the facts of the said

case plaintiff/respondent had constructed a warehouse; the benefit

of which was enjoyed by the defendant/appellant;

defendant/appellant could have called upon the

plaintiff/respondent to demolish the said warehouse and take away

the materials used by it in constructing it; but if the

defendant/appellant accepted the said ware house and used it and

enjoyed its benefit then different considerations come into a play

and Section 70 could be invoked.

48. Section 70 which occurs in Chapter V of the Contract Act

deals with certain relations resembling those created by contract.

In such cases which are filed under Section 70 a person doing

something for another cannot sue for specific performance of the

contract nor ask for damages for the breach of contract for the

simple reason that there is no contract between him and the other

persons for whom he does something or for whom he delivers

something. Section 70 provides if the goods delivered are accepted

or the work done is voluntarily enjoyed then the liability to pay

compensation for the enjoyment of the said goods or the

acceptance of the said work arises. Thus, where a claim for

compensation is made by one person against another under

Section 70, it is not on the basis of any subsisting contract

between the parties but it is on the basis of the fact that something

was done by the party for another and the said work so done has

been voluntarily accepted by the other party.

49. These principles have been reiterated by the Supreme Court

in the subsequent judgment i.e. New Marine Coal Company Pvt.

Ltd. vs. The Union of India AIR 1964 SC 152. In this case it had

been held that Section 70 of the Contract Act would be applicable

even when a Contract Act had been held void; in view of the

provisions of Section 173(5) of the Govt. of India Act 1935, the

contract had been declared to be void; since A had performed his

part of the contract and the Govt. of India had received the benefit

of the performance of the said Act, provisions of Section 70 of the

Contract Act were held applicable and the Govt. of India was made

to pay compensation for the benefit received by it.

50. In V. R. Subramanyam vs. B. Thayappa & Ors AIR 1966 SC

1034, it has been held that if a party to the contract has rendered

service to the other not intending to do so gratuitously and the

other person has obtained some other benefit, the former is

entitled to compensation for the value of the services rendered by

him.

51. In Aries Advertising Bureau vs. C.T. Devaraj AIR 1995 in SC

2251 this principle was reiterated. This was the case where the

plaintiff had advertised certain products of the respondent;

Section 70 was held inapplicable as no benefit has been derived by

the respondent pursuant to the advertisement made by the

appellant.

52. In Food Corporation of India & Ors. vs. Vikas Majdoor

Kamdar Sahkari Mandli Limited (2007) SCC 544 it was held that

the provisions of Section 70 of the Contract Act are more liberal

interpretation of the doctrine of quantum merit. This principle has

no application where there is a specific agreement in operation.

This section also prevents an unjust enrichment; being a principle

of equity.

53. Applying this principle as enunciated hereinabove the

plaintiff has been able to establish the three pre-conditions

essential for the applicability of this provision of law. Plaintiff had

lawfully advertised the products of M/s Dabur (India) Ltd. i.e

defendant no. 1; plaintiff had not performed this job gratuitously;

it was for consideration and which was his lawful expecatation; the

said „other‟ person i.e defendant no. 1 had fully enjoyed the

benefits of this act performed by the plaintiff; the advertisements

had been beamed by the plaintiff on the various T.V. Channels

which were the products of defendant no.1. This not being a

gratuitous act of the plaintiff; he had his legal right to claim his

compensation.

54. This provision is attracted on all those cases where there is

no privity of contract. Where it is established that the acts which

are performed by A are for the benefit of B and even if there is no

contract or express agreement between A and B the fact that B

has benefited from this act of A, the act of A being a lawful act, not

being gratuitous for the benefit of B, B is liable to make good the

payment to A. B cannot also unjustly enrich himself. The principle

enshrined in Section 70 of the Contract Act is squarely applicable

to the facts of the instant case.

55. Cause of action has accrued in favour of the plaintiff and

against defendant no.1. Defendant no.2 being an agent of its

principal i.e. defendant no.1; cause of action has arisen against

him as well.

56. Issue no.5 is decided in favour of the plaintiff and against the

defendants.

57. The plaintiff has claimed Rs. 43,85,605/-. Rs. 23,39,177/- is

the principal amount; interest has been calculated at the rate of 18

% per annum from 07.01.1996 till the date of the suit at

Rs.2046428/- totaling a sum of Rs.43,85,605/-. Future interest has

also been claimed. Plaintiff in his legal notice dated 12.11.1999

has clearly stated that the ledger extract Ex.PW-1/37 sent by

defendant no.2 evidencing payments to defendant no.3 did not

match the bills. This was not answered by the defendants‟ in their

reply dated 12.12.1999. In his evidence by way of affidavit

defendant No. 2 on oath has admitted that the question of

compensation points on the southern programmes was an

arrangement between defendant no. 2 and 3 and the plaintiff has

no role to play in the said arrangement.

58. In South Eastern Coalfields Ltd. vs. State of M.P. & Ors. AIR

SC 2003 4482 it has been held that once the doctrine of restitution

is attracted the interest is often a normal relief given in such a

restitution. Such interest is not controlled by the provisions of the

Interest Act.

59. Plaintiff is accordingly entitled to the sum of Rs.43,85,605/-

with future interest at the rate of 12% per annum.

60. Issues no. 6 and 7 are decided in favour of the plaintiff and

against the defendants.

ISSUE NO.1

61. Plaintiff has established a cause of action against defendant

no.1 and defendant no.2 on the principle of Section 70 of the

Contract Act. Dues recoverable would be „compensation‟.

62. Submission of the learned counsel for the defendant is that

in such a case Section 23 of the Limitation Act is applicable.

Section 23 of the Limitation Act computes the period of limitation

for suits for compensation for acts not actionable without special

damage. This relates to suits for tort and other like suits where a

specific injury has resulted.

63. Article 113 of the Limitation Act, 1963 which is contained in

Part X has prescribed the period of limitation for suits for which

there is no prescribed period; limitation is of three years which is

to be computed from the date when the right to sue accrues.

Article 113 is the new provision substituting Article 120 of the old

Indian Limitation Act, 1908. This article is applicable to the case

in hand.

64. This court finds support from the judgment reported in

Union of India vs. Kamal Kumar Goswami and Ors. AIR 1974

Calcutta 231. In this case the claim of the plaintiff had been

recognized under Section 70 of the Contract Act. Such a claim was

held governed by the Article 120 of the Limitation Act, 1908. This

has also been reiterated in Keshab Kishore v. State, AIR 1971

pat.99; Great Eastern Shipping Co. v. Union of India AIR 1971

Cal.150, and S.A.S.S. Firm v. M.S.H.V. Sangh AIR 1977 Bom.431.

65. Bills Ex.PW-2/1 to Ex.PW-2/23 raised by the plaintiff were

from 20.4.1995 to 31.10.1995. The right to sue accrued to the

plaintiff when he advertised the products of defendant no.1, which

benefit accrued to defendant no.1; last advertisement was effected

on 13.10.1995. Suit was filed in November, 2000. Plaintiff has

relied upon an acknowledgment dated 12.11.1997 Ex.PW.1/35 for

extending his period of limitation. This is a letter sent by

defendant no. 2 to the plaintiff. In this letter, defendant no. 2 has

confirmed that they have paid a sum of Rs. 32,34,256/- to M/s A. V.

Communications i.e. defendant no. 3 in full and final settlement of

their bills; further the spots which have been aired for the

Southern Programmes were bonus spots. The plaintiff has also

relied upon the ledger extract dated 24.12.1998 Ex.1/36 which

have been sent by defendant no. 2 alongwith a letter of even date

evidencing payment made by defendant no. 2 to defendant no. 3

during the financial year 1995-1996 totalling Rs.32,34,250/-.

Question to be answered is whether Ex.PW1/35 amounts to a valid

acknowledgment or not.

66. In Shapoor Freedom Mazda vs. Durga Prasad Chamaria AIR

1961 SC 1236 while discussing the essentials of a valid

acknowledgement it was held that the said document must

necessarily admit of a jurial relationship of a debtor and a

creditor;even if the admission may be implied; the surroundings

circumstances have to be considered to construe the document. It

need not necessarily be accompanied by a promise to pay either

expressly or even by an implication. Further, the Courts should

lean in favour of a liberal construction of all such statements

though it does not mean that where no admission is made one

should infer without intending to admit the existence of a jurial

relationship. Such an intention cannot be fastened on the maker of

the statement by a far fetched process of reasoning. These

principles have been reiterated time and again by the Supreme

Court in AIR 1967 SC 935 in Tilak Ram vs. Nathu & Ors., and in

subsequent judgments AIR 1971 SC 1482 M/s Laxmiratan Cotton

Mills Co. Ltd Vs. Aluminium Corporation of India. In AIR 1953 SCC

225 Hira Lal vs Badkulal and Ors it had been held that an

unqualified acknowledgment contained in the entry and the

statement of accounts under which the entry was made, were

sufficient to furnish a cause of action to the plaintiff for

maintaining the suit.

67. Ex.PW1/35 dated 12.11.1997 is a letter sent by defendant no.

2 to the plaintiff. A perusal of this letter confirms that the

defendant no. 2 has admitted his jurial relationship with the

plaintiff; it confirms that, in fact, an outstanding was due but the

said outstanding of Rs. 32,34,250/- has been finally settled and

paid to on defendant no. 3. This is further substantiated by the

entry in the ledger account of defendant no. 2 which is PW1/36.

Ex.PW-1/36 was sent by defendant no.2 to the plaintiff on

24.12.1998 in response to the plaintiff‟s claim for payment. Ex.PW-

1/35 is a valid acknowledgment for all purposes and falls within the

parameters of Section 18 of the Limitation Act. The explanation of

Section 18 is also relevant in this regard. The acknowledgment is

sufficient even if it omits to specify the exact nature of the

property or right or avers that the time for payment, delivery

performance or enjoyment has not yet come or is accompanied by

a refusal to pay delivery period or permit to enjoy or is coupled

with a claim to a set-off or is addressed to a person other than the

person entitled to the property or right. Ex.1/35 being a valid

acknowledgment, suit filed on 10.11.2000 was within time.

68. This was an acknowledgement by defendant no.2 who is the

agent of defendant no.1; as such binding on its principal defendant

no.1 as well.

69. Case of the plaintiff is that defendant no.3 had made part

payments of Rs.16,67,625/-; date of this part payment by

defendant no.3 has however not been mentioned; i.e. neither in the

legal notice sent by the plaintiff and nor in his pleadings.

Plaintiff‟s claim against defendant no.3 is for recovery of money.

Under Article 18 of the Limitation Act the limitation for recovery of

this amount would be three years to be computed from the date

when the amount became due i.e. when the last bill was raised.

This amount thus became due on 31.10.1995. Suit filed in

November, 2000 is barred by limitation qua defendant no.3.

70. The suit of the plaintiff qua defendant no.1 and 2 is within

limitation. It is barred by limitation qua defendant no.3.

71. Issue no.1 is decided accordingly.

ISSUE NO.8: RELIEF

72. Suit of the plaintiff is decreed in favour of the plaintiff in the

sum of Rs.43,85,605/- against defendants no.1 & 2 with future

interest at the rate of 12% per annum from the date of decree till

realization. Cost be awarded. Suit qua defendant no.3 stands

dismissed. Decree sheet be prepared. File be consigned to

record room.



                                           (INDERMEET KAUR)
JANUARY 15, 2010                                 JUDGE
rb





 

 
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 : IJJ

 

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

 
 
Latestlaws Newsletter