/2022 INSC 0245/ REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO.556 of 2012 SHRIPATI LAKHU MANE                                       ... APPELANT(S) VERSUS THE MEMBER SECRETARY,               MAHARASHTRA WATER SUPPLY AND SEWERAGE BOARD & ORS.                        ...RESPONDENT(S)   J U D G M E N T V. Ramasubramanian 1. The plaintiff in a suit for recovery of money has come up with the   above  appeal   challenging   the   judgment   and   decree   of  the   High Court   of   Judicature   at   Bombay   in   a   regular   appeal   under   Section 96   of   the   Code   of   Civil   Procedure,   1908,   by   which   the   decree granted   by   the   Trial   Court   for   recovery   of   Rs.24,97,077/­   together with   interest   at   10%   per   annum   was   modified   into   a   decree   for recovery of Rs.7,19,412/­ together with interest. 2. We   have   heard   Mr.Vinay   Navare,   learned   senior   counsel   for the   appellant,   and   Mr.   Sunil   Murarka,   learned   counsel   for   the respondents. 3. The   appellant   is   a   registered   contractor   with   the   Government of   Maharashtra.     In   a   tender   for   the   execution   of   the   work   of Regional Rural Piped Water Supply Scheme for Dabhol­Bhopan and other   villages   in   Ratnagiri   District,   the   appellant   became   the successful   tenderer.   He   was   issued   with   a   work   order   on 03.07.1986,   for   the   execution   of   the   work   at   the   cost   of Rs.80,45,034/­, which was 47% above the estimated cost. The time for the completion of the work was stipulated as 30 months. But it appears   that   Respondent   No.3   herein   issued   a   letter   dated 28.07.1986 informing the appellant that the work order was kept in abeyance.   After   a   few   representations,   Respondent   No.3   informed the appellant  vide  letter dated 17.12.1986 to start the work. 4. Though   the   appellant   started   executing   the   work   from 29.12.1986, he was informed about the non­availability of C­1 pipes and cement pipes of the diameter stipulated in the contract. Later, the respondents wanted a change in the terms of the work order by substituting   pipes   of   different   diameter.   Therefore,   the   appellant started demanding modified rate. 5. When   the   above   dispute   was   brewing,   Respondent   No.3 instructed   the   appellant,   vide   letter   dated   02.03.1987   to   stop   the pipeline work and start the work of construction of another work at a   different   place   namely   Panchanadi.   By   another   letter   dated 04.03.1987,   the   Respondent   No.2   informed   the   appellant   about   a modification   which   involved   the   construction   of   one   head­work   at Karjai and another  at Panchanadi. A work order  dated 01.07.1987 was also issued in respect of these head­works. 6. Compounding   the   agony   of   the   appellant,   the   bills   raised   by him were not honoured in time due to shortage of funds. Therefore, the   appellant   did   not   proceed   with   the   work.   As   a   result, Respondent   No.2   issued   a   threat   to   withdraw   the   work   order   and also   to   levy   a   fine   of   Rs.10/­   per   day   from   01.03.1988.   Ever   since then,   the   parties   were   at   loggerheads,   which   ultimately   led   to   the appellant filing a suit for recovery of a sum of Rs.51,35,289/­ 7. The   aforesaid   claim   of   Rs.51,35,289/­   comprised   of   several heads of claim such as   (i)   value of the work done;   (ii)   release of the security deposit;  (iii)  compensation; and  (iv)  damages etc. 8. Before the Trial Court, the appellant examined himself as PW­ 1   and   marked   several   documents   as   exhibits.   On   the   side   of   the respondents,   5   witnesses   were   examined   as   DWs   1   to   5   and   the respondents also marked several documents. 9. Eventually,   the   Trial   Court,   by   a   judgment   and   decree   dated 02.02.1998  decreed  the   suit  partially,   directing  the   respondents  to pay   to   the   appellant,   a   sum   of   Rs.   24,97,077/­   together   with interest at 10% per annum from the date of the suit till realization. 10. Aggrieved   by   the   decree   so   granted,   the   respondents   filed   a regular civil appeal under Section 96 of the Code of Civil Procedure, 1908   on   the   file   of   the   High   Court   of   Judicature   at   Bombay.   The appellant   did   not   file   any   appeal   though   the   suit   was   decreed partially. 11. By a judgment and decree dated 24.04.2009, impugned in this appeal, the High Court allowed the appeal partially and reduced the decree   amount   to   Rs.7,19,412/­.   Therefore,   the   plaintiff   has   come up with the above appeal. 12. Before   we   proceed   to   consider   the   grounds   of   attack   and   the rival   contentions,   it   will   be   useful   to   see   the   different   heads   of claims   made   by   the   appellant   before   the   Trial   Court,   the   heads   of claims and the extent to which these heads of claims were allowed by   the   Trial   Court,   and   the   heads   of   claims   allowed   by   the   High Court   in   the   impugned   judgment.   For   easy   appreciation,   they   are presented in a tabular column as follows:­ S.No. Heads of Claim Amount claimed  in Plaint (Rs.) Amount awarded  by Trial court (Rs.) Amount awarded    by High Court Rs.) 1. Value   of  work   done   but   not paid,   up   to   the   date   of withdrawal of work 12,25,864 28,418 28,418 2. Value   of   work   done   under extra item 5,82,250 4,42,944 4,42,944 3. Release of security deposit 2,21,000 2,21,000 Disallowed 4. Idle labour 1,57,000 1,57,000 1,57,000 5. Idle machinery    91,000    91,000    91,000 6. Overheads 5,63,115 5,63,115 Disallowed 7. Loss of Profit       11,55,000 9,73,250 Disallowed 8. Interest   at   18%   p.a.   up   to date of Suit       11,38,860 Disallowed Disallowed 9. Notice Charges                 300         300 Not allowed             TOTAL       51,34,389 24,77,027 1 7,19,362 1  Though the amount totals to Rs. 24,77,027/­, the decree of the trial court was for Rs. 24,97,077/­ 13. As   could   be   seen   from   the   above   table,   what   was   allowed   by the Trial Court under three heads of claims namely,  (i)  the release of security   deposit   to   the   tune   of   Rs.2,21,000;   (ii )   over­heads   for   the period   from   January   1989   to   30.09.1990   to   the   tune   of   Rs. 5,63,115/­;   and   (iii)   loss   of   profits   to   the   tune   of   Rs.9,73,250/­, were disallowed by the High Court. Therefore, the appeal before us is actually confined only to these 3 heads of claims. 14. The   main   and   perhaps   the   only   reason   why   the   High   Court rejected   the   claims   under   the   aforesaid   3   heads,   was   that   the appellant   had   abandoned   the   work   under   the   main   contract   and that therefore neither the question of release of security deposit nor the question of payment of overheads nor the question of allowing a claim   for   loss   of   profit,   did   arise.   Therefore,   the   only   issue   that arises   for   consideration   in   this   appeal   before   us   is   as   to   whether there was abandonment of work by the appellant. 15. In order to see whether there was abandonment on the part of the   appellant,   it   is   necessary   to   have   a   look   at   the   timeline   of events,   as   reflected   by   the   documentary   evidence   on   record.   The timeline was as follows:­ (i) The   work   order   was   issued   to   the   appellant   on 03.07.1986   and   an   agreement   was   registered.   The   agreement stipulated a period of 30 months for the completion of the work; (ii) By   a   letter   dated   28.07.1986,   the   respondents   informed the appellant that the execution of the work order  shall be kept in abeyance.   Though   no   reason   was   indicated   in   the   letter,   the respondents   took   a   stand   later   that   it   was   due   to   “administrative exigencies”; (iii) After   nearly   5   months,   a   letter   dated   17.12.1986   was issued directing the appellant to commence work; (iv) While the case of the appellant was that his obligation to commence   the   execution   of   the   contract   came   into   effect   on 03.07.1986,   the   case   of   the   respondents   in   the   written   statement was   that   the   date   of   commencement   of   the   work   should   be   taken only   as   17.12.1986,   which   was   the   date   on   which   the   order   for keeping the work­order in abeyance was lifted; (v) Within a few days, the appellant notified the respondents, about   the   non­availability   of   C­1   pipes   and   cement   pipes   of   the diameter originally agreed. When the respondents wanted to replace the pipes with pipes of different dimension, the appellant demanded a fresh rate to be finalized, through a letter dated 20.02.1987. This fact is admitted in paragraph 8 of the written statement; (vi) Even   before   the   issue   raised   in   the   letter   dated 20.02.1987 could be resolved, the respondents issued another letter dated   02.03.1987   instructing   the   appellant   to   stop   the   pipeline work   and   start   the   work   at   Panchanadi.   Though   the   respondents claimed   in   paragraph   9   of   their   written   statement   that   the   letter dated   02.03.1987   merely   called   upon   the   appellant   to   concentrate on   the   construction   of   head­work,   it   is   nevertheless   admitted   that the said letter contained the words, “ please be stopped ”, in so far as the pipeline work is concerned; (vii) According   to   the   respondents,   they   issued   a   telegram dated   02.04.1987   calling   upon   the   appellant   to   start   the   work   of laying the pipelines; (viii)  By   a   letter   dated   04.03.1987,   the   plaintiff   was   informed that the Scheme was undergoing modifications. While the appellant claimed   that   the   modification   involved   one   head­work   at Panchanadi   and   another   head­work   at   Karjai,   the   respondents claimed   in   paragraph   10   of   the   written   statement,   that   the   head­ work   at   Karjai,   was   already   included   in   the   original   tender   itself. However,   the   respondents   admitted   that   there   was   at   least   one modification, imposed by their letter dated 04.03.1987; (ix) The   fact   that   the   appellant   sent   a   representation   dated 04.11.1987 raising 2 issues namely  [1]  the issue of non­payment of bills due to paucity of funds and  [2]  the issue of delay in sanction of the   modified   rate   already   proposed   on   20.02.1987   for   the   work   of laying pipes of different dimension, is admitted by the respondents in paragraph 11 of the written statement, though they disputed the correctness   of   the   contents   of   the   said   letter.   Interestingly,   the averments of the appellant in paragraph 11 of the plaint about the reply   dated   02.12.1987   in   response   to   the   appellant’s representation   dated   04.11.1987,   was   not   at   all   dealt   with   by   the respondents in paragraph 11 of their written statement; (x) It   was   at   this   juncture,   that   Respondent   No.3   issued   a letter   dated   22.02.1988,   imposing   a   fine   of   Rs.10/­   per   day   w.e.f. the   date   of   the   said   letter.   By   this   letter   the   appellant   was   also called upon to start the work by 01.03.1988; (xi) Despite   the   appellant’s   objections,   another   letter   dated 22.03.1988 was issued, reiterating the proposal for imposing a fine and calling upon the appellant to start work; (xii) In   fact,   in   the   letter   dated   22.03.1988,   the   respondents admitted for the first time that the subject work was split into two parts and that the proposed revised rates were as provided therein; (xiii) Subsequently,   there   were   several   communications   in April,   June,   July   and   August,   1988   all   of   which   pointed   to   a disagreement   on   the   revised   rates   on   account   of   the   modifications and the non­payment of bills; (xiv) While   according   to   the   appellant   the   execution   of   the work   under   the   contract   was   to   commence   on   03.07.1986   with   a liability   to   complete   it   by   03.01.1989,   the   contention   of   the respondents   was   that   the   execution   of   the   work   was   to   commence only in December, 1986 and that therefore the liability to complete the work expired only in June, 1989; (xv) However,   admittedly,   the   respondents   increased   the   fine amount   from   Rs.10/­   per   day   to   Rs.25/­   per   day   vide   their   letter dated   19.04.1989.   By   another   letter   dated   06.10.1989,   the respondents   informed   the   appellant   that   though   the   time   for completion   of   the   project   expired   on   17.06.1989   and   though   the appellant   did   not   ask   for   any   extension,   he   was   being   granted extension up to 31.12.1989. 16. The   entire   sequence   of   events   narrated   in   the   preceding paragraph would show that the appellant was not guilty of anything including   abandonment.   Admittedly,   Clause   3(a)   of   the   contract enabled the respondents to rescind the contract, forfeit the security deposit and entrust the work to another contractor at the risk and costs   of   the   appellant.   This   clause   was   never   invoked   by   the respondents.   Therefore,   we   are   surprised,   especially   in   the   light   of the communications from February, 1988 up to October, 1989 as to how   the   High   Court   could   have   found   the   appellant   guilty   of abandonment. 17. In   fact,   Section   67   of   the   Indian   Contract   Act,   1872   makes   it clear that if any promisee neglects or refuses to afford the promisor reasonable   facilities   for   the   performance   of   his   promise,   the promisor is excused by such neglect or refusal.  Section 67 together with the illustration contained there under reads as follows:­ “67.   Effect   of   neglect   of   promisee   to   afford   promisor reasonable   facilities   for   performance. —If   any   promisee   neglects or   refuses   to   afford   the   promisor   reasonable   facilities   for   the performance   of   his   promise,   the   promisor   is   excused   by   such neglect or refusal as to any non­performance caused thereby." Illustration A contracts with B to repair B’s house.  B   neglects   or   refuses   to   point   out   to   A   the   places   in   which   his house requires repair.  A is excused for the non­performance of the contract, if it is caused by such neglect or refusal.” 18. In the case on hand, the respondents issued the work order on 03.07.1986 but directed the work order to be kept in abeyance by a subsequent letter dated 28.07.1986. After  this stalemate was lifted by   a   letter   dated   17.12.1986,   two   things   happened   namely,   (i)   a change in the diameter of the pipes supplied by the respondents for carrying   out   the   contract;   and   (ii)   request   for   the   performance   of additional   work   without   finalization   of   the   modified   rates. Therefore,   the   respondents   cannot   even   accuse   the   appellant   of non­performance of the contract. 19. It   is   fundamental   to   the   Law   of   Contract   that   whenever   a material alteration takes place in the terms of the original contract, on account of any act of omission or commission on the part of one of   the   parties   to   the   contract,   it   is   open   to   the   other   party   not   to perform   the   original   contract.   This   will   not   amount   to abandonment.   Moreover,   abandonment   is   normally   understood,   in the   context   of   a   right   and   not   in   the   context   of   a   liability   or obligation. A party to a contract may abandon his rights under the contract leading to a plea of waiver by the other party, but there is no question of abandoning an obligation. In this case, the appellant refused to perform his obligations under the work­order, for reasons stated by him. This refusal to perform the obligations, can perhaps be termed as breach of contract and not abandonment.  20. It   is   interesting   to   note   that   the   respondents   did   not   choose, (i)   to   allege   breach   of   contract   against   the   appellant;   and (ii)   consequently   to   invoke   the   right   to   rescind   the   contract   under clause   3(a).   The   respondents,   if   they   were   justified   in   doing   so, could have taken recourse to the remedy available under Section 75 of   the   Contract   Act   and   sought   compensation   for   the   damage sustained   through   the   non­fulfillment   of   the   contract.   On   the contrary   they   attributed   abandonment   to   the   appellant   (without understanding   the   true   purport   of   the   word   ‘abandonment’)   and refused to honour the claims made by the appellant. 21. The finding of the High Court that there was abandonment of contract, was on the basis that after the second bill was cleared in May, 1987, the work under the main contract did not progress. This finding   goes   completely   contrary   to   yet   another   finding   that   the period   of   the   contract   was   up   to   June,   1989   and   that   the respondents   themselves   granted   extension   of   time   to   complete   the contract up to 31.12.1989, despite there being no request from the appellant. We fail to understand as to how a person who abandoned the contract in May, 1987 could be granted extension of time up to December, 1989 on the very understanding of the respondents that the contract was up to June, 1989. In fact, the High Court recorded a finding in paragraph 9 of the impugned judgment that according to   DWs   3,   4   and   5,   the   power   to   rescind   under   clause   3(a)   of   the tender was invoked and the security deposit forfeited. This was not how   the   respondents   pitched   their   claim   even   in   the   written statement.   In   any   case   such   a   finding   cannot   co­exist   with   the specific   stand   of   the   respondents   that   the   period   of   contract   was extended up to December, 1989. 22. The   refusal   of   a   contractor   to   continue   to   execute   the   work, unless   the   reciprocal   promises   are   performed   by   the   other   party, cannot   be   termed   as   abandonment   of   contract.   A   refusal   by   one party   to   a   contract,   may   entitle   the   other   party   either   to   sue   for breach or to rescind the contract and sue on a   quantum meruit   for the work already done. Paragraph 694 of Volume 9, Fourth Edition of   Halsbury’s   Laws   of   England ,   may   be   usefully   extracted   to highlight   the   remedies   available   to   a   party   to   the   contract,   if   the other party absolutely refuses to perform his part of the contract. “ 694.     Work   done   under   a   contract   terminated   for   breach. Where   one   party   has   absolutely   refused   to   perform,   or   has rendered himself incapable of performing, his part of the contract, he puts in the power of the other party either to sue for a breach of it, or to rescind the contract and sue on a quantum meruit for the work actually done.  Thus, where a publisher engaged an author to write a work but abandoned the project, the author was entitled to recover   reasonable   remuneration   without   tendering   the   completed work;   and     where   a   defendant   wrongfully   revoked   the   plaintiff’s authority   to   sell   his   land   after   the   latter   had   found   a   purchaser, the   plaintiff   recovered   reasonable   remuneration   for   his   work   and labour up to that date. This type of quantum meruit claim is analogous to claims for the repayment of money  on total failure of consideration.   In both cases,   the   contract   must   be   at   an   end   before   the   claim   can   be brought;   but   once   the   contract   is   at   an   end   there   is   a   logical difficulty in saying that the claim is contractual.” The   respondents   did   not   choose   the   option   of   rescinding   the contract and  suing  for  damages  in  terms of clause  3  (a) and  (b). It was   the   respondents   who   made   it   difficult   for   the   appellant   to execute the contract as per the terms originally agreed. 23. In the light of the above, we are of the view that the High Court was clearly  in  error  in  overturning  the  judgment of the Trial Court with   regard   to   the   aforesaid   3   heads   of   claims,   on   a   wrong understanding that there was abandonment of contract on the part of   the   appellant.   Hence   this   appeal   is   allowed.   The   impugned judgment   and   decree   of   the   High   Court   are   set   aside   and   the judgment and decree of the Trial Court are restored.  It appears that during   the   pendency   of   the   first   appeal   before   the   High   Court,   the respondents   deposited   a   sum   of   Rs.42,98,168/­   towards   the amount decreed by the Trial Court.   As seen from paragraph 16 of the impugned judgment of the High Court, the amount deposited by the   respondents   before   the   High   Court   was   withdrawn   by   the appellant on 13.01.1999 by furnishing a bank guarantee. Therefore, while modifying the decree, the High Court directed the appellant to return   the   balance   amount,   failing   which   the   Trial   Court   was empowered   to   encash   the   bank   guarantee   for   the   remainder amount.   In   view   of   this,   while   ordering   the   issue   of   notice   in   the special leave petition and granting interim stay, this Court directed the   appellant   to   keep   the   bank   guarantee   alive.   Now   that   we   are allowing   the   appeal   setting   aside   the   judgment   of   the   High   Court and  restoring   the  judgment of  the  Trial  Court,  the  bank guarantee shall stand discharged. 24. The appeal is allowed. There will be no order as to costs. … ..…………....................J.       (Hemant Gupta) .…..………......................J. (V. Ramasubramanian) New Delhi March 30, 2022