Friday, 24, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Jetmull Bhojraj Vs. The Darjeeling Himalayan Railway Co. Ltd. & Ors [1962] INSC 181 (2 May 1962)
1962 Latest Caselaw 181 SC

Citation : 1962 Latest Caselaw 181 SC
Judgement Date : 02 May 1962

    
Headnote :
On May 10, 1946, the appellant shipped 259 bales of cloth from W, a station on the G. I. P. Railway, to G, a station on the Darjeeling Himalayan Railway, operated by respondent No. 1. However, only 169 bales arrived at the destination around June 7, 1946. Since the remaining bales had not yet arrived, the appellant sent a telegram on July 1, 1946, to respondent No. 1 requesting the prompt delivery of the missing bales, followed by a letter on July 9, 1946, stating: \"We confirm our telegram dated the 1st of this month and regret to inform you that we have not received any response, nor have the remaining ninety bales reached their destination. Please take the necessary action to ensure the part consignment arrives immediately.\" The ninety bales eventually reached station G shortly before December 21, 1946, prompting the appellant to write to respondent No. 1, indicating that they had learned the consignment arrived in a severely damaged state and requesting immediate open delivery. Open delivery was granted on February 12, 1947, and the damage to the goods was assessed by mutual agreement between the parties.

As the appellant\'s claim remained unresolved, he filed a lawsuit for damages on April 9, 1948. Respondent No. 1 contended that the suit should be dismissed because (1) the appellant failed to provide the required notice under section 77 of the Indian Railways Act, 1890, claiming compensation for the damage to the ninety bales within six months of the consignment\'s delivery to the G. I. P. Railways, and (2) the suit was barred by limitation, having been filed more than twelve months after the damage occurred.

The court held (per Subba Rao and Mudholkar, JJ., with Sarkar, J., dissenting) that (1) the letter dated July 9, 1946, sent within six months of the consignment\'s booking constituted sufficient notice under section 77 of the Indian Railways Act, 1890, and that a claim for compensation was implied in that letter. When a party indicates that their consignment has not been delivered as per the contract with the railway, it is clear they intend to hold the railway accountable for its contractual obligations, which includes the payment of damages for any breach.

(2) The suit was not barred by limitation under article 30 of the Indian Limitation Act, 1908; the burden was on the respondent to prove that the loss or injury occurred more than one year before the suit was filed, which they failed to do.

In dissent, Sarkar stated that (1) Section 77 of the Indian Railways Act, 1890, is mandatory and requires a formal claim for compensation; a letter requesting a search for the goods does not satisfy this requirement. (2) A claim under section 77 must be made within the specified six-month period, regardless of whether the claimant is aware of the loss, destruction, or damage of the goods. (3) In this case, the appellant learned of the bales\' damaged condition on December 21, 1946, and since the damage must have occurred before that date, the suit filed on April 9, 1948, was clearly barred by limitation under article 30 of the Indian Limitation Act, 1908.
 

Jetmull Bhojraj Vs. The Darjeeling Himalayan Railway Co. Ltd. & Ors [1962] INSC 181 (2 May 1962)

02/05/1962 SARKAR, A.K.

SARKAR, A.K.

SUBBARAO, K.

MUDHOLKAR, J.R.

CITATION: 1962 AIR 1879 1963 SCR (2) 832

CITATOR INFO:

R 1965 SC1755 (5) R 1969 SC 23 (9) E 1969 SC 817 (12)

ACT:

Railways--Suit for compensation--Notice of claim--implied notice--Limitation--Date when damage occurred--Indian Limitation Act, 1908, (9 of 1908), First Schedule, arts. 30, 31--Indian Railways Act, 1890 (9 of 1890), s. 77.

HEADNOTE:

On May 10, 1946, the appellant had consigned 259 bales of cloth from W, a station on the G. I. P. Railway, to be carried to G, a station on the Darjeeling Himalayan Railway, respondent No. 1. out of these bales only 169 reached the destination on or about June 7, 1946. As the remaining bales had not reached the destination the appellant sent a telegram on July 1, 1946, to respondent No. 1 asking for early delivery of those bales, and also a letter dated July 9, 1946, as follows : "we confirm our telegram .... on 1st inst .... and regret very much to inform you that we have as yet heard nothing in response thereto nor the part ninety bales have reached destination. Will you, therefore, please take necessary action to cause the part consignment to reach destination immediately". The ninety bales actually arrived at the station, G, shortly prior to December 21, 1946. on which date the appellant wrote a letter to respondent No. 1.

stating that they had come to know that the consignment bad arrived at G in a very damaged condition and requesting that open delivery of the consignment be given immediately. Open delivery was given on February 12, 1947, and the damage done lo the goods was assessed by agreement between the parties.

As the appellant's claim was not settled. he instituted a suit for damages on April 9, 1948. Respondent No. 1 pleaded that the suit must fail because (1) no notice as required by s. 77 of the Indian Railways Act, 1890, claiming compensation for the damage to the ninety bales was given by the appellant to it within six months of the delivery of the consignment to the G. I. P. Railways and (2) the suit was barred by limitation having been instituted more than twelve months of the date on which damage had occurred, 833 Held (per Subba Rao and Mudholkar, jj., Sarkar, J., dissenting), (1) that the letter dated July 9, 1946, which was sent within six months of booking the consignment amount to a sufficient notice for the purposes of s. 77 of the Indian Railways Act, 1890, and that a claim for compensation must also be deemed to be implied in that letter.

Where a person says that his consignment has not been delivered as it should have been according to the contract between him and the railway, he must be regarded as making it clear that he would be holding the railway, to its contractual engagement which necessarily involves the payment of damages for breach of that engagement.

(2) That the suit was not barred by limitation under art. 30 of the Indian Limitation Act, 1908; the burden was on the respondent to establish that the loss or injury occurred more than one year before the institution of the suit and that it had not been discharged by it.

Union of India v. Amar Singh [1960] 2 S. C. R. 75 followed.

Per Sarkar, (1) Section 77 of the Indian Railways Act, 1890, which is mandatory, requires a claim to compensation to be preferred and a letter asking that a search for the goods be made and they be delivered is not a compliance with that section.

(2) A claim under s. 77 has to be preferred within the period of six months therein mentioned whether the person entitled to the goods is then aware that the goods have been lost, destroyed or damaged or not.

(3) In the present case, the appellant came to know of the damaged condition of the bales on December 21, 1946 and as the damage must have occurred prior to that date the suit which was filed on April 9, 1948 was clearly barred by limitation under art. 30 of the Indian Limitation Act, 1908.

CIVIL APPELLATE JURISDICTION : Civil Appeal No. 402 of 1959.

Appeal from the judgment and decree dated March 15, 1956 of the Calcutta High Court in Appeal from Original Decree No. 236 of 1949.

834 C. B. Aggarwala and Sukumar Ghose, for the appellant.

Rameshwar Nath, for the respondent Nos. 1 to 3.

D. N. Mukherjee and D. Gupta, for respondent No. 4.

1962. May 2. The following judgment were delivered. The judgment of Subba Rao and Mudholkar, JJ., was delivered by Mudholkar, J.

SARKAR., J.-This appeal arises out of a suit for recovery of damages in respect of 90 bales out of 259 bales of cloth delivered on May 10, 1946, at Wadi Bunder station on the Great Indian Peninsula Railway, hereafter called the G. I.

P. Railway, to be carried from there to Giellekhola a station on the Darjeeling Himalayan Railway, hereafter called the D. H. Railway. In order to reach Giellekhola the goods had to be carried over four railways, namely, the G.

I. P. Railway, East Indian Railway, hereafter Called the E.I. Railway, the Bengal Assam Railway, hereafter called the B.A. Railway and the D. H. Railway. The goods had been booked through to be carried over all these railways. At all material times the railways other than the D. H. Railway, were owned by the Government of India, the D. H. Railway being owned by a private company. At some stage of the litigation the D. H. Railway Company went into liquidation and the liquidators were brought on the record.

On June, 7, 1946, 169 bales were delivered to the appellant to whom the Railway Receipt had been endorsed.' Various correspondence thereafter ensued as to the remaining 90 bales with which alone the present litigation is concerned.

About September 1946, the wagon containing the 90 bales Was traced at a station called Gadkhali on the 835 B. A. Railway. Further correspondence ensued and the 90 bales actually arrived at Giellekhola shortly prior to December 21, 1946, on which date, having found the consignment in a very damaged condition, the appellant requested the D. H. Railway to give open delivery.

Thereafter on February 12, 1947 , open delivery of the contents of the 90 bales was given to the appellant. At that time the damage done to the goods was assessed by agreement between the appellant, the B. A. Railway and the D. H. Railway at Rs. 27,920-13-6. The appellant thereafter on January 29, 1948, sent a notice under s. 80 of the Code of Civil Procedure to the Secretary of the Railway Department, Government of India, making a demand of Rs. 34,192 for damage suffered by it as a result of the negligence of the railways in carrying the goods. This sum was made up of the aforesaid ,sum of Rs. 27,920-13-6 and certain other sums on account of the difference between the ex-mill price and the retail price of the goods and of the refund of the railway freight. A demand for a similar sum was made on the D. H. Railway. This demand was repudiated by the railways. The appellant, therefore. on April 9, 1948, filed the suit for damages.

The suit was decreed against the D.H. Railway way only by the trial Court for Rs. 27,920-13-6. The D. H. Railway preferred an appeal against the judgment of the trial Court to the High Court at Calcutta. The appellant also filed across objection contending that the suit should have been decreed against all the railways and the decree should have been for the full amount claimed by it., The High Court allowed the appeal and dismissed the cross-objection. Hence the present appeal.

It seems to me that there are two reasons why this appeal should fail. The first is that the 836 suit was barred by limitations This case is governed by Art.

30 of the Limitation Act which provides for a suit against a carrier for compensation for injuring goods, a period of one year from the date when the injury occurs. Now it seems to me that on the evidence produced in this case and the plaint it has to be held that the damage to the goods occurred before December 21, 1946. In the plaint the appellant stated, "Before the receipt of those bales at Giellekhola in December 1946 it was not possible for the plaintiff to know about the aforesaid damaged condition of those bales, but no sooner the same arrived the fact that the same arrived in hopelessly damaged condition was brought to the notice of the railway authorities concerned." On the same date, the appellant wrote to the Political Officer of Sikkim for whom it had purchased the cloth, stating, ",we have been advised by our Tista Bridge agent that the consignment of 90 bales has now arrived at Giellekhola but the same has reached in a very damaged condition." Thirdly, there is a letter written sometime prior to January 29, 1947, by the appellant to the Political Officer of Sikkim, the precise date of which does not appear in the record, in which it stated, "It has been nearly one month the cloth arrived at Giellekhola in a hopeless condition and no further step is being taken by the railway. We beg therefore to request that steps may very kindly be taken to expedite the settlement of the same." I think that these letters clearly establish that the damage had occurred prior to December 21, 1946. On this part of the case, the trial Court held that the damaged condition referred to in the correspondence "'could only refer to the outward aspect and could in no sense refer to the real internal damage which certainly could not be ascertained unless the bales were opened and open delivery was given." It seems to me that the 837 trial Court overlooked the fact that it was not the ascertainment of the damage by the appellant that is relevant for the purpose of deciding the question of limitation. What is relevant for that purpose is the fact of the happening of the damage. It has to be observed that this is not a case where it is alleged that the railways fraudulently concealed the damaged condition of the goods.

The trial Court also overlooked the fact that in the plaint the appellant made the case that the damage had occurred prior to December, 1946. Lastly, the trial Court did not notice that in one of the letters to which I have referred in the preceding paragraph, the appellant expressly stated that the cloth, that is, the goods themselves' had been damaged in December, 1946. The open delivery was demanded by the appellant only to assess the quantum of the damage.

That appears from the appellant's letter of December 21, 1946, to the Political Officer of Sikkim where it is stated, 'We beg, therefore, to request you to kindly instruct the General Manager, D. H. Railway, Kurseong, telegraphically to give open delivery of the consignment and to give a receipt for any loss or damage." There is further nothing to show that any damage had occurred after December 21, 1946, and February 12, 1947, when open delivery was given to the appellant. It would be idle to contend that only the "outward aspect" of the bales had been damaged without their contents being damaged. Then it has to be remembered that the case made in the plaint is that the appellant came to know of the damaged condition of the bales on December 21, 1946. If it came to know of the damage then, the damage must have occurred before that date. The suit should, therefore, have been filed within the period of one year of the date when the damage occurred as provided in Art. 30 of the Limitation Act and a further period of two months, being the time requisite for the 838 notice under s. 80 of the Code of Civil Procedure to the benefit of which the appellant was entitled under s. 15 (2) of the Limitation Act. As the damage must have occurred prior to December 21, 1946, the suit which was filed on April 9, 1918, was therefore, clearly out of time.

The other reason why the appeal should fail is that no 'notice under a. 77 of the Railways Act, 1890, had been given. That section so far as is material is in these terms.

S. 77. A person shall not be entitled ...... to compensation for the loss., destruction or deterioration of goods delivered to be carried, unless his claim to the compensation has been preferred in writing by him or on his behalf to the railway administration,, within six months 'from the date of goods for carriage the delivery of the by the railway.

The section requires a claim for compensation for the loss, destruction or deterioration of goods to be preferred to the railway administration within six months of the delivery of the railway for carriage. It is well settled that the section is mandatory. If a claim is not preferred within the time mentioned, it cannot be recovered from the railway;

a suit for such recovery must be dismissed.

Now I do not find that any claim was preferred by the appellant on any of the railways at all within the prescribed period. There are no doubt certain letters written by the appellant to some of the railways including the D. H. Railway within that period but all that these letters did was to ask that an enquiry should be made by the railway administration to trace the missing 90 bales and that their delivery should be expedited. Not one of them contained any claim to compensation 839 for deterioration of any goods. A request to trace goods and expedite their delivery is certainly not a claim to compensation in respect of them. The section requires such a claim to be preferred. I am unable to hold that a letter asking that a search for the goods be made and they be delivered is a compliance with s. 77. Such a letter' would not .only not be in terms of the section nor serve the purpose of the section. The object of the section is to prevent stale claims: see Governor-General in Council v.

Musaddi Lal (1). Now if no claim is made within the prescribed time, that object is not served. The letters in this case do not expressly contain any claim against the railway Administration nor can they be said to amount to any claim by necessary implication. The view that I have taken appears to have been taken, by some of the High Courts. In Salem Dayal Bagh Stores Ltd. v. The Governor General in Council (2) Happell, J., said, "In my opinion, Ex. P 3 cannot be regarded as a notice satisfying the requirement of section 77. It makes no claim for compensation at all, and is merely a letter stating that the goods bad not arrived and asking that enquiries might be made." In Mardab Ali v. Union of India (3) it was observed that a letter intimating that nothing was known about the goods and requesting the railway administration to locate then was held not to satisfy s. 77. It was there observed that, "what is fatal to the argument is that in none of these letters there is any demand for compensation. A notification of a claim under s. 77 must of necessity contain a demand for compensation." Nocase taking a contrary view has been brought to our notice.

But it was said that in the present case it was impossible to prefer any claim for damages for deterioration of goods within the period mentioned (1) (1961) 3 S.C.R. 647. (2) [1947] 1 M.L.J. 152.

(3) (1953) 56 Bom. L.R. 150.

840 in s. 77 for the appellant had no knowledge that expired. It was therefore contended that the maxim lex non cogit ad, impossible aut iniutlia applied and the performance of the condition mentioned in the section should be dispensed with on account of impossibility of such performance. Reference was made to Maxwell on Interpretation of Statutes (10th ed.) p. 385 in support of this contention. Hence it was said that the claim in the present suit was maintainable though no claim might have been preferred to the railway administration as required by s. 77, The contention proceeds on the basis of the impossibility of preferring the claim within the time mentioned in a. 77.

But I think this is a misreading of the section. It does seem to me that its terms can ever be impossible of compliance. It ,requires that a claim to compensation for loss, destruction or deterioration of goods must be preferred within six months of the date of delivery of the goods to the railway. A claim has to be preferred within this period whether the person entitled to the goods is then aware that the goods have been lost, destroyed or damaged or not. If he is aware, there is, of course, no impossibility of performance, If he is not aware, then also he must prefer a claim for if he does not, the section. prevents him from recovering anything later. If it were not so, the section, which contains a mandatory provision for the protection of the railway administration, would be rendered absolutely nugatory. Suppose the contention of the appellant was, right. Then it might legitimately say in case of non-delivery of goods it was impossible for it to have made claim for their loss or destruction within the period of six months for it was not then aware that the goods had been lost. or destroyed and would never be delivered to it. It 841 seems to me impossible that the section intended such result. The section clearly contemplates than knowledge, a claim must be preferred within the time mentioned in it. If this is so in the case of loss or destruction of goods, it must equally be so in the case of damage to goods. Want of knowledge is irrelevant and does not make it impossible to prefer a claim. It is not as if that in the case of damage to goods a claim for any specific sum be made. The section does not require that. It would be enough if a claim for damages generally is preferred. So knowledge of the damage is not essential for compliance with the terms of the section. Indeed it seems to me that a claim for loss or destruction of goods would cover a claim for damage to goods if they were later delivered in a damaged condition. The greater would include the lesser.

The view that I have taken seems to me to serve the object of the section. As I have already said the object is to prevent stale claims. Its object, therefore, is that a claim should be made within the time prescribed so that the railway administration might make the necessary enquiries promptly and before the evidence concerning the claim was lost. It is not permissible to put such an interpretation on the section as would defeat this object and that is what would happen if the appellant's contention was accepted.

Therefore, in my opinion, the appellant should have preferred a claim in this case in terms of s. 77. As it had not done so, its suit must fail.

For these reasons I would dismiss the appeal with costs.

MUDHOLKAR, J.-This is an appeal upon a certificate granted by the High Court of Calcutta under Art. 133 (1) (a) of the Constitution from its judgment reversing a decree for damages passed in 842 favour of the appellant firm by the Subordinate Judge., Darjeeling.

The admitted fact are briefly these. The appellant had consigned 259 bales of cloth from Wadi-Bunder., a station on the Great Indian Peninsular Railway (now the Central Railway) to Giellekhola, a station on the Darjeeling Himalayan Railway (now in liquidation) on May 10, 1946. Out of these bales 169 reached the destination on or about June 7, 1946. As the remaining bales had not reached the destination the appellant sent a telegram on July 1,1946, to the General Manager of the D. H. Railway requesting him to give early delivery of those bales. By a letter dated July 9, 1946, the appellant confirmed the telegram and requested the General Manager to see that the remaining bales reached the destination immediately. Thereafter some correspondence followed between the appellant and the Political Officer, Sikkim, to whom the bales were to be delivered by the appellant, and also between the Political Officer and the D.

H. Railway administration. It is, however,, not necessary to refer to this correspondence and to certain other correspondence which has been referred to in the statement of the case except to the letter dated December 21, 1946, addressed by the appellant to the D. H. Railway stating that they have come to know that the consignment had arrived at Giellekhola in "a very damaged condition" and requesting that open delivery of the consignment be given immediately.

Open delivery was given to the appellant's assistant manager, Tulsi Ram, P.W. 1, on February 12, 1947, by the Commercial inspector, D.H. Railway. The damage was jointly assessed by the Commercial Inspector, D. H. Railway, and the Claims Inspector, Bengal Assam Railway, at Rs. 27,920-13-6 and the assessment list was signed by them as well as by Tulsi Ram. By a letter dated June 26, 1947, Mr. A. C.

Chatterjee, 843 Advocate, made a claim of Rs. 34,192 against the Manager of the B. A. Railway, the General Manager of the D. H. Railway and Messrs. Gillander Arbuthnot & Co., Managing Agents for D. H. Railway. On the same day Mr. Chatterjee sent a similar letter to the G. I. P. Railway administration. But the Superintendent of Claims of that Administration at Bombay repudiated the claim on the ground that it had not been preferred within six months from the date of-booking as required by s. 77 of the Indian Railways Act, 1890 (Act IX of 1890). It may be mentioned that the consignment had to pass over the railway systems of G. I. P. Railway, East Indian Railway, Bengal Assam Railway, and Darjeeling Himalayan Railway. It does not appear that any notice was given to the E. 1. Railway. As the appellant's claim was not settled, he instituted a suit in the court of Subordinate Judge, Darjeeling, on April 9, 1948, To that suit the Dominion of India, presumably as representing the G. I. P. Railway, E. 1. Railway and the B. A. Railway was made defendant No. 1, the second defendant being the D. H. Railway.

The appellant's claim was denied by both the defendants.

Two written statements were, however, filed by the Dominion of India, one as representing the G. I. P. Railway and the other as representing the E. I. Railway. The only contention in these written statements to which reference need be made is non-compliance with the provisions of a. 77 of the Indian Railways Act.

The main contesting defendant was the D. H. Railway. We will refer to only those contentions raised by it which bear on the arguments advanced by it. The first of these contentions is that no notice as required by s. 77 of the Indian Railways Act claiming' compensation for the damage to the 90 bales was given by the appellant to it within six months of the delivery of the consignment to 844 the G.I.P. Railway. The second contention is that the suit was barred by limitation, having been instituted more than twelve months of the date on which damage had occurred.

The learned Subordinate Judge dismissed the suit in so far as the Dominion of India was concerned on the ground that no notice under s. 77 was given to the G. I. P. Railway administration or the E. 1. Railway administration or the B. A. Railway administration. He, however, held that the telegram dated July 1, 1946, and the letter dated July 9, 1946, addressed to the Manager of D. H. Railway amounted to sufficient compliance with the requirements of s. 77. He further held that the limitation for the suit is that prescribed by Art. 30 of the 'Limitation Act. According to him a suit instituted within one year from the date on which the loss was discovered by the plaintiff would be within time. On this finding the learned Subordinate Judge passed for a decree Rs. 26, 92013-6 against the second defendant and dismissed the suit against the first defendant.

The second defendant preferred an appeal before the High Court but shortly thereafter went into liquidation.

Thereupon the liquidators were added as appellants. The plaintiff preferred a cross-objection with respect to that part of his claim which was dismissed. Eventually the plaintiff amended the cross-objection and sought a decree in the alternative against the G. I. P. Railway or the E. 1.

Railway.

The High Court allowed the appeal and dismissed the crossobjection upon the view that the provisions of s. 77 have not been complied with and that the suit which falls under Art. 31 of the Limitation Act was barred by time.

845 The first question to which we address ourselves is whether the appellant had complied with the requirements of s. 77 of the Railways Act. The relevant portion of that section reads thus:

"A person shall not be entitled to compensation for the loss, destruction or deterioration of goods delivered to be so carried unless his claim to compensation has been preferred in writing by him or on his behalf to the railway administration within six months from the date of the delivery goods for carriage by railway." The High Courts in India have taken the view that the object of service of notice Under this provision is essentially to enable the railway administration to make an enquiry and investigation as to whether the loss, destruction or deterioration was due to the consignor's laches or to the wilful neglect of the railway administration and its servants and further to prevent stale and possibly dishonest claims being made when owing to delay it may be practically impossible to trace the transaction or check the allegations made by the Consignor. In this connection we way refer to a few of the decisions. They are Shamsul Huq v. Secretary of State (1) Mahadeva, Ayyar v. S. I. Railway Co. (2);

Governor-General in Council v. G. S. Mills Ltd., (3);

Meghaji Hirajee & Co., v. B. N. Railway Co. (4); Bearing in mind the object of the section it has also been made by several High Courts that a notice under s. 77 should be liberally construed. In our opinion that would be the proper way of construing a notice under that section. In enacting the section the intention of the legislature must have been to afford only a protection to the railway administration against fraud and not (1) (1930) L.R. 57, Cal. 1286. (2) (1921) I.L.R. 45, Mad.

(3) (1449) I.L.R. 28 Pat. 178 (4) A.I.R. 1939 Nag. 141, 846 to provide a means for depriving the consignors of their legitimate claims for compensation for the loss of or damage caused to their consignments during the course of transit on the railways.

Bearing in mind these consideration we think that the letter of July 9, 1946 (Ex. I (y) ) which was sent, within six months of booking the consignment amounts to a sufficient notice for the purposes of s. 77. The relevant portion of that letter reads thus:

"We confirm our telegram sent to you reading as under on 1st inst. Invoice 5 tenth May, Wadi Bunder Geka part ninety bales not reached. 'Please reach urgently" and regret very much to inform you that we have as yet heard nothing in response thereto nor the part ninety bales have reached destination. Will you, therefore, please take necessary action to cause the part consignment to reach destination immediately." This letter clearly brings to the notice of the administration that 90 bales out of the consignment of 259 bales-had not reached their destination. More than that by this letter the appellant requested the General Manager of the D. H. Railway to take appropriate action without delay.

It is true that a claim for compensation has Dot been made by the appellant in this notice. In our view however such a claim must be deemed to be implied in the notice. The reason is obvious. Where a person says that his consignment has not been delivered as it should have been delivered according to the contract between him and the railway administration he must be regarded as making it clear that he would be holding the railway administration to its contractual engagement which necessarily involves the payment of damages for breach of that engagement. In our opinion, therefore, not only 847 the object underlying s. 77 is satisfied by the letter dated July 9, 1946 but also a claim for compensation is implied in that letter.

Upon the language of s.77 it would appear that a notice there under must be given to every railway administration against whom a suit is eventually filed. No such notice was given by the appellant to the' G. I. P. Railway administration or the E. I. Railway administration or the B.

A. Railway administration within six months of booking the consignment and, therefore, in so far as they are concerned the suit must be held to have been rightly dismissed. That, however, would not help the second defendant. For, so far as this defendant is concerned, as we have already held, a notice under s. 77 was given within six months from the date of booking.

The next question is with regard to limitation. According to the High Court Art. 31 applies to a suit of present nature.

The first column of Art. 31 reads thus:

"against a carrier for compensation for non-delivery of, or delay in delivering, goods."' Column 3 reads thus:

"When the goods ought to be delivered." According to the learned Subordinate Judge the proper article is Art. 30, the first column of which reads thus:

"Against a carrier for compensation for losing or injuring goods." The third column reads thus:

"When the loss or injury occurs." It seems to us that the appropriate article would be Art. 30 and not Art. 31 because what the appellant is claiming is compensation for the damage 848 to the goods which were eventually delivered. Even so, the question is what is the starting point of limitation.

According to col. 3 the starting point would be the date of the loss or injury to the goods. Now when goods are consigned by a consignor he would not be in a position to know the precise date on which the loss or injury has occurred.' In Union of India v. Amar Singh(1) this Court has held that the burden would be on the railway administration who want to non-suit the plaintiff on the ground of limitation to establish that the loss or injury occurred more than the year before the institution of the suit. No attempt has been made on behalf of the D. H. Railway to show that the damage in fact occurred more than one year before the suit was instituted. All that is said on their behalf is that the appellant knew in December, 1946, that the consignment appeared to be damaged. In this connection reliance is placed on. Ex. B which is a letter addressed by the appellant to the D. H. Railway on December 21, 1946.

What is stated there is that the consignment has arrived at Giellekhole in "a very damaged condition." This has reference to the outer covering or the package and not to the contents. Moreover, delivery was given nearly two months after this and it is not possible to say whether the damage which was noticed at that time had already been caused before December 21, 1946, or was caused thereafter.

The D. H. Railway which had the custody of the goods could alone have been in a position to say if at all, as to when the damage, was caused. Upon the material before us it is not possible to say that the suit was instituted beyond one year of the accrual of the cause of action. It is, therefore, not barred by time.

There is, however, one more question which needs to be considered and that is whether the (1) [1960] 2 S. C. R. 75, 88.

849 damage was caused on the D. H. Railway. In their written statement they have contended that the consignment of 90 bales was received by them at Silguri from the B. A. Railway and that it was transhipped by them to Giellekhole in the same condition. No evidence, however, was led by them in support of this contention. Under s. 80 of the Railway Act it is for the consignor to establish, if he wants to sue a railway administration other than the one which booked the consignment, that the damage had occurred on its system.

The contention seems to us to be correct. But where a consignor receives his consignment in a damaged condition from the delivering railway the burden would shift to the delivering railway to show that the damage had not occurred on its railway. The burden could be discharged by showing that the consignment was already damaged before it was received by that railway, Here, no evidence having been given on behalf of the D. H. Railway on the point we hold that the presumption. has not been rebutted.

Upon this view we must allow. the appeal against the D. H. Railway. The claim made for Rs. 5,500 odd by the appellant in the cross-objection has not been pressed before us. We, therefore, allow the appeal in part, set aside the decree of the High Court in so far as the D. H. Railway is concerned and restore that of the trial court. The appellant would be entitled to his proportionate costs against the D. H. Railway.

By COURT: In view of the majority opinion the Court allowed the appeal in part, set aside the decree of the High Court in so far as the D. H. Railway is concerned and restored that of the trial Court. The appellant would be entitled to his proportionate costs against the D. H. Railway.

Appeal allowed.

 

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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter