Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt. Aslhing @ Lhingjanong Vs. L.S. John & Ors [1983] INSC 182 (22 November 1983)
1983 Latest Caselaw 182 SC

Citation : 1983 Latest Caselaw 182 SC
Judgement Date : 22 Nov 1983

    
Headnote :
The respondent, who had an active contract with the Government for road widening, sent a letter to the relevant Executive Engineer indicating his intention to terminate the contract. The appellant argued that the letter\'s contents did not effectively terminate the contract.
 

Smt. Aslhing @ Lhingjanong Vs. L.S. John & Ors [1983] INSC 182 (22 November 1983)

FAZALALI, SYED MURTAZA FAZALALI, SYED MURTAZA REDDY, O. CHINNAPPA (J) VENKATARAMIAH, E.S. (J)

CITATION: 1984 AIR 988 1984 SCR (1) 863 1984 SCC (1) 205 1983 SCALE (2)813

ACT:

Contract-When a party writes to the opposite party that it is closing the contract, does the contract subsist ?

HEADNOTE:

The respondent who was a party to a subsisting contract with the Government for widening or a road wrote a letter to the concerned Executive Engineer stating that he was closing the said contract. 1 he appellant contended that the contents of the letter did not have the effect of putting an end to the contract.

Dismissing the appeal,

HELD: After the letter, the contract came to an end by breach and was no longer subsisting. Acceptance of the letter by the authorities was unnecessary for putting an end to the contract although the breach may give rise to an action for damages. [864 B-C]

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 11 89 of 1982.

From the Judgment and order dated the 18th December, 1981 of the Gauhati High Court in Election Petition No. 1 of 1980.

S Rangarajan, S.K. Nandy and S. Parikh for the Appellant.

A.K Nag for the Respondent.

The Judgment of the Court was delivered by FAZAL ALI, J. In this election appeal the only point for determination is whether at the time when respondent No. I filed his nomination paper he held a subsisting contract with the Government for widening the PLP road.. While it is true that there was such a contract in existence prior to 30:11.1979, respondent No. 1 wrote a 864 letter on 30.11.1979 to the concerned Executive Engineer stating that he was closing the said contract. The last date for filing nomination was 10.12.1979. It is argued that the contents of the said letter does not have the effect of putting an end to the contract. After going through the contents of the letter it is absolutely clear that the contractor unilaterally put an end to the contract and informed the Department concerned accordingly and also he had resigned from the contractor's list of PWD Manipur. Thus after this letter the contract came to an end by breach and the contract was no longer subsisting. Mr. Rangarajan has submitted some very nice and delicate questions for consideration. One of them-being that until and unless the letter is accepted by the Authority the contract would continue and thus the respondent would suffer from the disqualification. In our opinion having regard to the contents of the letter it is not possible to accept the argument of Mr. Rangarajan that the contract was subsisting.

The acceptance of the letter by the authorities was unnecessary for putting an end to the contract although the breach may give rise to a cause on action for damages. No other point is raised before us. We do not find any merit in this appeal and it is dismissed without any order as to costs.

H.L. C. Appeal dismissed.

 

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