Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Afr M/S.Tasty Food Products vs Secretary
2025 Latest Caselaw 5634 Ori

Citation : 2025 Latest Caselaw 5634 Ori
Judgement Date : 20 August, 2025

Orissa High Court

Afr M/S.Tasty Food Products vs Secretary on 20 August, 2025

Author: Sashikanta Mishra
Bench: Sashikanta Mishra
              IN THE HIGH COURT OF ORISSA AT CUTTACK
                          RSA No.207 of 2016

      [In the matter of an appeal under Section 100 of CPC from
      the judgment dated 17.02.2016 and decree passed by Addl.
      District Judge-cum-Special Judge, CBI-II, Bhubaneswar in
      RFA No. 4/636 of 2015/2014 arising out of the judgment
      and decree dated 04.09.2014 passed by the 2nd Addl. Senior
      Civil Judge, Bhubaneswar in M.S. No. 157/1907 of
      2012/2010.


AFR   M/s.Tasty Food Products                  ....    Appellant

                               -Versus-

      Secretary, Orissa State Council
      for Child Welfare and another            .... Respondents

      Advocate(s) appeared in this case:


      For the Appellant    : Mr. P.K. Rath, Sr. Advocate
                             with M/s.R.N. Parija, A.K. Rout,
                             S.K. Singh, S.K. Pattnaik, A. Behera,
                             P.K. Sahoo, A.K. Behera,
                             S.K. Behera & B.K. Dash, Advocates.

      For Respondents      :M/s. Dayananda Mohapatra, Sr. Adv.
                            with Mr. G.R. Mahapatra, J.M. Barik
                            P.K. Singh Deo & S. Rout, Advocates
                            [For R-1]

                           Mr. S.N. Pattnaik
                           Addl. Government Advocate
                           [For R-2]

      CORAM:
               JUSTICE SASHIKANTA MISHRA

                                                          Page 1 of 24
                                 JUDGMENT

th 20 August, 2025

SASHIKANTA MISHRA, J.

This is a plaintiffs' appeal against a reversing

judgment. The suit of the plaintiff for realization of

Rs.2,32,426/- from the defendant No.2 was decreed by the

trial Court and reversed in appeal.

2. For convenience, the parties are referred to as

per their respective status before the Trial Court.

3. The case of the plaintiff, briefly stated, is that it

is a proprietary concern engaged in manufacturing and

supply of bread (bun) having its factory at Rasulgarh in

Bhubaneswar. Defendant No.2 is a registered society working

under the administrative control of the Government in

Department of Women and Child Development (defendant

No.1). The plaintiff offered to supply bread to defendant no.2

meant for distribution among the street children and

accordingly submitted quotation on 25.01.2001. Defendant

no.2 accepted the quotation and requested for supply of

bread to different centers with effect from 01.02.2001. The

plaintiff also used to supply bread earlier till the end of

December, 2000. The plaintiff, pursuant to the order,

supplied bread daily and submitted bills on different dates

between 07.03.2001 to 14.12.2001 in all, amounting to

Rs.2,67,426/-. Out of the said amount, defendant No.2 paid

Rs.10,000/- in cash, Rs.20,000 by cheque dated 13.06.2001

and again cash of Rs.5000/- on 15.03.2002. Thus, the

plaintiff received a sum of Rs.35,000/- from defendant No.2

but the balance amount of Rs.2,32,426/- was not paid

despite several requests. On 07.06.2003, the plaintiff wrote

to defendant No.2 requesting for realization of payment.

Since no action was taken, the plaintiff approached this

Court in W.P.(C) No. 6993 of 2004. During pendency of the

writ application, the petitioner also approached the Lokpal,

who by order dated 22.06.2006, held that the Secretary of

the Society had failed to discharge his duty. Further, this

Court disposed of the writ application on 18.09.2007

directing defendant No.2 to consider the representation of the

plaintiff within two months. Copy of said order being

submitted by the plaintiff on 26.09.2007, the plaintiff was

asked to submit the relevant papers as the file was missing.

The plaintiff submitted all the attested copies of documents

on 12.10.2007. But by letter dated 22.11.2007, the claim of

plaintiff was rejected by defendant No.2. The plaintiff

thereafter served notice under Section 80 of CPC on the

defendants on 09.08.2010. Since there was no response, he

filed the suit.

4. Defendant No.1-State filed written statement

stating that defendant No.2 being an autonomous and

independent body, it has no administrative control over the

same. The grievance of the plaintiff relating to arrear claim

being received on 22.07.2003, the same was forwarded to

defendant No.2 for consideration and payment of the

admissible dues. There is no contractual relationship

between the plaintiff and defendant No.1 and therefore, no

liability could be saddled on it.

5. Defendant No.2 filed written statement

questioning the genuineness of the receipts/bill submitted.

The payment of Rs.35,000/- made by it was stated to have

been made for the supply made in the year 2000 but not

against the supply made in 2001. Pursuant to the order of

this Court, the plaintiff's case was thoroughly verified but as

the claim was found to be illegal, forged and fabricated, the

same was rejected.

6. Basing on the rival pleadings, the trial Court

framed the following issues for determination.

"1. Whether the suit is maintainable?

2. Whether there is any cause of action to file the suit?

3. Whether the suit is barred by limitation?

4. Whether the plaintiff is entitled to a decree as sought for?

5. To what other relief, the plaintiff is entitled?"

7. The trial Court took up issue No.4 for

determination at the outset. The oral and documentary

evidence adduced were analyzed in detail. It was found that

there was contract between the plaintiff and defendant No.2

for which it was regularly supplying bread to street children

as per order placed by defendant No.2. Thus, on the strength

of valid order of defendant No.2 dated 03.02.2001 (Ext.2), the

plaintiff supplied bread from 01.02.2001 to the six street

children centers. The plaintiff was also paid Rs.35,000/- on

different dates pursuant to such supply. The defendant No.2,

though alleged that the documents relied upon by the

plaintiff were forged, yet it could not successfully discharge

the onus by examining the relevant persons to show that the

supply had not been made. According to trial Court, the best

evidence available to defendant No.2 was withheld, for which

the allegation of fraud was held to be not substantiated. The

trial Court accepted 11 numbers of carbon copies of the bills

as raised by the plaintiff vide Ext.3 series. As regards the

plea of loss of file, the trial Court held that the same cannot

give advantage to defendant No.2 to overcome its liability.

The trial Court further took note of the fact that the

representation of the plaintiff was rejected by defendant No.2

without assigning any reason. Ultimately it was held that the

plaintiff had proved his case by preponderance of

probabilities. On the remaining issues, the trial Court held

that the suit is in time since it attracts Section 14 of the

Limitation Act. The plaintiff's approach to this Court as well

as the Lokpal was in relation to the case and therefore, the

suit must be held to be within time. On such findings, the

suit was decreed by directing the defendant No.2 to pay the

decretal dues of Rs.2,32,426/- with P.I. and F.I. @ 6% per

annum.

8. Being aggrieved, defendant No.2 carried appeal

to the district Court. After considering the rival contentions

and the grounds raised, the First Appellate Court framed the

following points for determination.

"1. Whether plaintiff has supplied the bread to the defendant No.2 under any contract in the year 2001?

2. Whether the suit is barred by limitation?"

9. On point No.1, the First Appellate Court, after

re-appreciating the oral and documentary evidence on record

held that the actual supply of bread was not proved. There is

also no evidence that the payment of Rs.35,000/- was a part-

payment towards claim for the year 2001. Holding that the

trial Court had not considered the infirmities in the evidence,

the First Appellate Court held that the money claim of the

plaintiff towards the price of bread supplied was not proved.

On point No.2, the First Appellate Court relying

upon some judgments to hold that the claim was due on

14.12.2001, for which the suit ought to have been filed by

13.12.2004. The same having been filed on 12.11.2010 is

barred by limitation and exclusion of time due to pendency of

the writ petition under Section 14 of the Limitation Act does

not save the limitation. The suit was thus held to be barred

by limitation. On the above findings, the appeal was allowed

by setting aside the judgment and decree passed by the trial

Court.

10. Being aggrieved, the plaintiff has filed the

present appeal, which was admitted on the following

substantial questions of law.

"(i) Whether the learned Lower Appellate Court is correct in reversing the judgment and decree passed by the learned Trial Court basing upon one particular bill, particularly when there are other bills available on record in support of supply which have not been taken into consideration.

(ii) Whether the learned Lower Appellate Court is correct in law dismissing plaintiff's suit on the ground of limitation in view of the order passed by the Defendant on 22.11.2007 acknowledging the claim under Section18 of the Limitation Act giving rise to the cause of action and the suit for realization of money and the suit was filed within the limitation period of three years from the said date."

11. Heard Mr. P.K. Rath, learned Senior Counsel

along with Ms. S. Das, learned counsel for the plaintiff-

appellant and Mr. D. Mohapatra, learned Senior Counsel

along with Mr. S. Rout, learned counsel for the defendant

No.2-respondent. Mr. S.N. Pattnaik, learned Addl.

Government Advocate appeared for the State-defendant No.1-

respondent.

12. Mr. Rath would argue that the First Appellate

Court committed manifest illegality in framing points for

determination regarding supply of bread, which was never an

issue in the First Appeal. There is no evidence on record to

support the finding that the plaintiff had not supplied bread

as claimed. Even assuming there was discrepancy in two

bills, the same could have been ignored but the other nine

bills could have been allowed. There was no justification in

rejecting all the eleven bills only because two of them were

found to be discrepant.

Mr. Rath further argues that the plaintiff having

been paid Rs.35,000/- implies part acknowledgement of his

dues. That apart, the evidence of D.W.-1 could not have been

accepted because he admitted to have joined much after the

transaction and also of having no personal knowledge about

it. In any case, defendant No.1 admitted that the dues might

not have been paid because of non-receipt of grant-in-aid

from the Government. On the question of limitation, Mr.

Rath, would argue that the writ petition was filed within the

period of limitation for the suit i.e. on 06.07.2004, which

remained pending till 18.09.2007. The writ petition was

disposed of with a direction to defendant No.2 to consider the

representation of the petitioner, whereupon the claim of the

petitioner was finally rejected on 22.11.2007. This gives rise

to a fresh cause of action and the suit having admittedly

been filed within three years thereafter i.e., 12.11.2010

cannot be treated as barred by limitation.

13. Per contra, Mr. D. Mohapata would argue that if

the copies of the bills exhibited by the plaintiff with objection

by defendant No.2 are looked at, it would clearly reveal that

the same were forged and created only for the purpose of the

claim. The original bills were never produced. It was never

proved as to who received the bills. The copies being in the

nature of secondary evidence could not have been accepted

or relied upon by the trial Court for non-compliance of the

conditions laid in Section 65 of the Indian Evidence Act. No

other corroborative evidence like the challans/register etc.

was adduced. The plaintiff also did not produce the daily

supply register.

On the question of limitation, Mr. Mohapatra

would argue that it is well settled that the issue of limitation

has to be considered with reference to the original cause of

action, which cannot be extended. Even assuming that

Section 14 would be applicable then also the suit would be

barred by limitation. Mr. Mohapatra amplifies his argument

by submitting that the last bill having been submitted on

14.12.2001, the suit should have been filed by 14.12.2004.

The plaintiff filed writ petition on 06.07.2004, which was

disposed of on 18.09.2007. As between the date of arising of

the cause of action i.e., 14.12.2001 and filing of the writ

petition, the total period elapsed is 936 days. If the date of

filing of the suit i.e., 12.11.2010 is considered, a further

period of 1087 days is found to have been consumed. Thus,

the total period consumed comes to 2023 days, which was

never explained.

In support of his contention, Mr. Mohapatra has

relied upon the judgments of the Supreme Court in the case

of Union of India vs. M.K. Sarkar1 and Simplex

Infrastructure Ltd. vs. Union of India2,

14. Having regard to the rival contentions, this

Court deems it proper to consider substantial question No.2

relating to limitation at the outset since the same goes to the

root of the matter. The other question would be relevant only

if the plaintiff succeeds on the first point, i.e., limitation.

15. It is claimed that the plaintiff supplied bread

(bun) as per the letter dated 03.02.2001(Ext.2) beginning

from 07.03.2001 to 14.12.2001. The plaintiff claims that he

had raised eleven bills amounting to Rs.2,67,426/-, the last

of which being submitted on 14.12.2001. It is not disputed

(2010) 2 SCC59

(2019) 2 SCC455

that the limitation for filing suit for realisation of money due

is three years. As such, the suit ordinarily should have been

filed by 14.12.2004. However, it is borne out from the

materials on record that before expiry of the period of

limitation, the plaintiff filed a writ petition on 06.07.2004.

Said writ petition remained pending till 18.09.2007. The

question is, whether Section 14 of the Limitation Act would

come into play. For immediate reference, Section 14 is

reproduced below:

"14. Exclusion of time of proceeding bona fide in court without jurisdiction.--(1) In computing the period of limitation for any suit the time during which the plaintiff has been prosecuting with due diligence another civil proceeding, whether in a court of first instance or of appeal or revision, against the defendant shall be excluded, where the proceeding relates to the same matter in issue and is prosecuted in good faith in a court which, from defect of jurisdiction or other cause of a like nature, is unable to entertain it.

(2) In computing the period of limitation for any application, the time during which the applicant has been prosecuting with due diligence another civil proceeding, whether in a court of first instance or of appeal or revision, against the same party for the same relief shall be excluded, where such proceeding is prosecuted in good faith in a court which, from defect of jurisdiction or other cause of a like nature, is unable to entertain it.

(3) Notwithstanding anything contained in rule 2 of Order XXIII of the Code of Civil Procedure, 1908 (5 of

1908), the provisions of sub-section (1) shall apply in relation to a fresh suit instituted on permission granted by the court under rule 1 of that Order, where such permission is granted on the ground that the first suit must fail by reason of a defect in the jurisdiction of the court or other cause of a like nature."

16. Having regard to the facts of the case and the

language of Section 14, this Court is of the considered view

that Section 14 would have no application for the reason that

approach to the High Court by the plaintiff cannot be treated

as approach to a wrong forum or forum having no

jurisdiction. The defendants being instrumentalities of State

within the meaning of Article 12 of the Constitution of India,

the writ petition was maintainable. In fact, the writ petition

was entertained and disposed of with a positive direction to

defendant No.2 to consider the representation of the

petitioner.

17. In the case of M.K. Sarkar (supra), the Supreme

Court has observed as follows:

"15. When a belated representation in regard to a "stale" or "dead" issue/dispute is considered and decided, in compliance with a direction by the court/tribunal to do so, the date of such decision cannot be considered as furnishing a fresh cause of action for reviving the "dead" issue or time-barred dispute. The issue of limitation or delay and laches

should be considered with reference to the original cause of action and not with reference to the date on which an order is passed in compliance with a court's direction. Neither a court's direction to consider a representation issued without examining the merits, nor a decision given in compliance with such direction, will extend the limitation, or erase the delay and laches.

16. A court or tribunal, before directing "consideration" of a claim or representation should examine whether the claim or representation is with reference to a "live" issue or whether it is with reference to a "dead" or "stale" issue. If it is with reference to a "dead" or "stale" issue or dispute, the court/tribunal should put an end to the matter and should not direct consideration or reconsideration. If the court or tribunal deciding to direct "consideration" without itself examining the merits, it should make it clear that such consideration will be without prejudice to any contention relating to limitation or delay and laches. Even if the court does not expressly say so, that would be the legal position and effect."

18. Said case was one in which the petitioner had

raised a claim 22 years after his retirement, for which it was

held to be a 'stale' or 'dead' issue/dispute. What was clarified

in the cited judgment is that directing consideration of a

claim is to be examined whether it relates to a live or dead

issue. If it is with reference to a dead or stale issue no such

direction for consideration should be issued. Such is not the

fact situation obtaining in the present case. The plaintiff

approached the High Court when the period of limitation for

filing the suit had not expired. It was therefore, a live and not

a stale claim. The judgment in M.K. Sarkar (supra) can

therefore, be distinguished on facts.

19. As regards the judgment in Simplex

Infrastructure Ltd. (supra) the matter relates to filing of an

application under Section 34 of the Arbitration and

Conciliation Act before a Court having no territorial

jurisdiction for which Section 14 was invoked. As already

stated, the present case is one in which Section 14 has no

application. The cited judgment is therefore, distinguishable

of facts.

20. Undisputedly the writ petition, filed by the

plaintiff at a time when the limitation had not expired,

remained pending from 06.07.2004 to 18.09.2007. This

Court while disposing of the writ application did not say

anything with regard to limitation nor directed the plaintiff to

approach the civil court but issued a positive direction to the

defendant No.2 to consider the case of the plaintiff. Under

such circumstances, limitation must be held to have been

saved because of pendency of the writ application for more

than three years.

21. The question is, whether the period of limitation

would start running upon disposal of the writ application.

This can be answered with reference to the order passed by

this Court, the relevant portion of which has been quoted by

the First Appellate Court in pargraph-9 of its judgment. It

cannot be said that this Court was not aware that the cause

of action had arisen on 14.12.2001 while issuing the

aforesaid direction. Regardless of the date of arising of the

cause of action, this Court still directed defendant No.2 to

consider the case of the plaintiff. This amounts to giving rise

to a fresh cause of action. Admittedly, the claim of the

plaintiff was considered and rejected on 22.11.2007 without

citing any reason and the suit was filed on 12.11.2010, i.e.

within three years from the date on which the cause of action

arose i.e. 22.11.2007. This Court having entertained the writ

application and issued a particular direction, the same

cannot be ignored to hold that the original cause of action

had revived and along with it the period of limitation that had

begun to run since 14.12.2001. It would be an absurd

proposition as it would set at naught the order of this Court.

The cause of action as on 14.12.2001 related to non-payment

of the plaintiff's dues but the cause of action on 22.11.2007

was rejection of the petitioner's claim upon consideration of

the documents supplied by him as directed by this Court.

Both cannot be equated with each order. The matter would

have been different had the plaintiff not approached this

Court within the period of limitation, but having done so, he

cannot be denied the benefit of saving of limitation firstly,

because of pendency of the writ application for more than

three years and secondly, for arising of a new cause of action

basing on the order passed by this Court. It is stated at the

cost of repetition that if the interpretation made by the First

Appellate Court were to be accepted, it would wipe out the

order passed by this Court in the writ application in its

entirety. Such a position obviously cannot be countenanced

in law. It is reiterated that while the original cause of action

related to non-payment of dues simplicitor, which is an

inaction or omission, fresh cause of action related to rejection

of claim of the plaintiff upon consideration of documents in

obedience to order passed by this Court, which is a positive

action or commission

22. This Court is therefore, unable to persuade itself

to agree with the reasoning adopted by the First Appellate

Court and therefore, holds that the suit was not barred by

limitation and was rightly entertained by the trial Court.

23. Coming to the substantial question No.1 which

relates to the correctness of the First Appellate Court's order

in reversing the judgment of the trial Court, this Court would

first keep in perspective the legal principle that civil cases are

to be decided on the basis of preponderance of probabilities

and not on the anvil of beyond reasonable doubt as is applied

to criminal cases. The trial Court has done precisely that.

After weighing the evidence adduced by both sides the trial

Court deemed it reasonable to accept the evidence adduced

by the plaintiff than the defendant No.2. This Court has also

scanned the evidence independently vis-à-vis the findings

based thereon of the trial Court and finds no reason to differ

from it. As held by the trial Court, an order was placed for

supply of bread to 6 street children centers vide Ext.2. All the

exhibits were marked with objection yet the same were never

disproved by the contesting defendant. It has been argued

that the so-called part payment was not actually a part

payment but payment made for supply of bread for the

previous period i.e. till the end of December, 2000. If such

was the case then, the following admission made under

paragraph-9 of the written statement is rendered

incomprehensible. Paragraph-9 is quoted below.

9. That in reply to the averment made in Para 7 of the plaint it is again humbly submitted that the Plaintiff approached the Hon'ble High Court in writ petition of WP (C) 6993/2004 where in the Hon'ble High Court has directed the defendant No.2 to dispose of the representation of the Plaintiff as expeditiously as possible preferably within 2 months from the date of receipt of the certified copy of the order and accordingly this defendant taking into consideration of the fact on record and it was concluded that the plaintiff was not entitled for the claim amount as does not justify the claim of getting Rs.2,32,426/- for alleged supply of bread (Bun) and the same was intimated to the plaintiff on 22.11.2007 vide office letter no.737/CW dated 22.11.2007. However this defendant in consideration of the situation has released Rs.35000/- in different spells treating it to be the final payment of the dues. It may not be out of place to mention here that this defendant has received the dues/grant for the year 1999-2000 till the month of

December 2000 and the said scheme of the central government is not functioning and the dues for the year 2001 onwards has not yet been released by the central government. This defendant was simply to implement the scheme of the central government having its no financial control or authority to release money from any other source without the sanction of the central government. Since the street children project was central government grant based and the plaintiff was aware about the modality of release of grant by the Government of India and was agreed to receive the grant by OSCCW after it is sanctioned by the Government of India. Hence during the past supply of bread, payment was made after receipt of the grant from Government of India and interest has never been claimed by the plaintiff and as such neither the alleged supply nor payment of or interest thereon is acceptable."

[Emphasis added]

24. This Court fails to understand that if the plaintiff

was not entitled to the claim amount, then where was the

question of releasing any amount in his favour much less

Rs.35,000/-. Further where was the question of 'in

consideration of the situation' to justify payment of

Rs.35,000/-. This only goes to fortify the claim of the plaintiff

that it was indeed a part payment of the dues.

25. A plea of loss of file has been taken. An FIR was

lodged in this connection, vide Ext.D. Now, the FIR itself was

lodged on 30.05.2007. The FIR firstly does not whisper as to

when it came to light that the file was missing and secondly,

such plea was never taken earlier. The FIR was lodged during

pendency of the writ application. This Court is therefore,

unable to place any reliance on the FIR as the same would

not absolve defendant No.2 of its liability. The trial Court has

not placed much reliance on the evidence of D.W.-1, and

according to this Court rightly so, for the simple reason that

he joined in the organization in the year 2014 and therefore,

had no personal knowledge about the transaction.

26. Much has been argued as regards acceptability

of the bills submitted by the plaintiff. In this context, the

provision of Section 65 has been referred to. This Court is

unable to accept the arguments as above for the reason that

the originals of the bills having been submitted to defendant

No.2, would obviously not be available with the plaintiff any

more but only copies thereof would be retained. The originals

are supposed to be available in the office of defendant No.2

but a convenient plea was taken that the file had been lost.

Faced with such situation, there is nothing wrong in

accepting the carbon copies of the bills submitted by the

plaintiff as evidence.

27. It has been argued that the bills were forged and

fabricated for the purpose of the suit. Some discrepancies in

the bills have been referred to in this context. Nothing has

been said as regards the remaining bills. Obviously only

because two bills were found to be discrepant, cannot render

all the remaining bills as such. This Court therefore, finds

that the trial Court rightly appreciated the evidence on record

and applying the principle of preponderance of probability,

rightly held that the plaintiff had proved its case. The suit

must therefore, be treated as being correctly decided.

28. On the other hand, the first Appellate Court

ignoring the admission in the written statement referred

above has refused to accept the same as part payment and

placed undue importance on the so called discrepancies in

one of the bills.

29. For the reasons stated above, this Court is

unable to concur with the findings.

30. The substantial question of law No.1 is answered

accordingly.

31. In the result, the appeal is allowed in part. The

judgment passed by the first appellate Court is set aside. The

decree passed by the trial Court is confirmed subject to the

modification that the plaintiff is entitled to the dues as

quantified by the trial Court minus the amount covered

under bill dated 14.12.2001.

..............................

Sashikanta Mishra, Judge

Orissa High Court, Cuttack The 20th August, 2025/ A.K. Rana, P.A.

Location: HIGH COURT OF ORISSA, CUTTACK

 
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