/2022 INSC 0992/ REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NOS. 8572­8573/2022 ARISING OUT OF SLP (C) NOS. 16009­16010 OF 2019 FOOD CORPORATION OF INDIA & ORS.            ....APPELLANT(S) VERSUS ABHIJIT PAUL        …RESPONDENT(S) WITH CIVIL APPEAL NOS.8574­8579/2022 ARISING OUT OF SLP (C) NOS. 16063­16068 OF 2019 WITH CIVIL APPEAL NOS.8580­8581/2022 ARISING OUT OF SLP (C) NOS. 4045­4046 OF 2021 J U D G M E N T PAMIDIGHANTAM SRI NARASIMHA, J.  1. Leave granted. 2. Food Corporation of India 1 , the Appellant herein, procures and distributes foodgrains across the length and breadth of the country as a part of its statutory duties. In the process, it enters into many contracts   with   transport   contractors.   In   one   such   contract,   the 1  hereinafter referred to as ‘Corporation’. Page  1  of  24 subject matter of present appeals, the Corporation empowered itself (under clause XII ( a)) to recover  damages, losses,  charges , costs and other expenses suffered due to the contractors’ negligence from the sums payable to them. The short question arising for consideration is   whether   the   demurrages   imposed   on   the   Corporation   by   the Railways   can   be,   in   turn,   recovered   by   the   Corporation   from   the contractors   as   “charges”   recoverable   under   clause   XII   (a)   of   the contract. In other  words, does contractors’ liability  for  “charges”, if any, include demurrages?  3. The Single Judge and the Division Bench of the High Court of Tripura have held that demurrages cannot be recovered as a charge by   the   Corporation.   After   examining   the   contract   in   its   entirety, including its nature and scope, we conclude that the parties did not intend   to   include   liability   on   account   of   demurrages   as   part   and parcel of the expression “charges”. The liability of the contractors in the present contracts is clearly distinguishable from  other contracts entered into by the FCI in 2010 and 2018, having a different scope and   objective.   Because   of   our   conclusions,   we   have   upheld   the judgments of the High Court and dismissed the appeals filed by the Page  2  of  24 Corporation.   Before   considering   the   submissions,   analysis   and   the conclusions,   we   will   refer   to   the   necessary   facts   and   contractual provisions.  4. There are three appeals. In the first set of appeals arising out of   Special   Leave   Petition   Nos.   16009­16010   of   2019,   the Corporation   notified   a   Tender   inviting   a   bid   from   road   transport contractors   for   transporting   foodgrains   from   railway   siding, Churaibari   in   Assam,   to   Food   Security   Depot   Chandrapur   in Tripura,   on   a   regular   basis   for   a   period   of   two   years.   The Respondent   –   Mr.   Abhijit   Paul,   was   selected   as   the   successful tenderer 2 . He deposited an amount of Rs. 44,95,000/­ towards the security   deposit,   leading   to   the   execution   of   the   contract 3 .   The Corporation   awarded  several   such   Work   Orders   to   the  Respondent and   also   to   other   contractors   for   transportation   of   foodgrains between its multiple Food Security Depots. 5. The   contract   was   discharged   by   performance   by   July   2014. More   than   a   year   thereafter,   by   a   letter   dated   22.12.2015   followed by   a   Notice   dated   29.11.2016,   the   Corporation   called   upon   the 2  hereinafter referred to as ‘contractor’. 3  Contract No. Cont.9/NEFR/TC/CBZ­CDR/2011 dated 25.04.2012, hereinafter referred to as ‘Work Order’ or the ‘contract’. Page  3  of  24 contractor to reimburse the amount of demurrages imposed on it by the Railways. As this demand was bereft of any reason and rightly objected   to,   it   was   followed   by   another   letter   dated   27.06.2017   by the Corporation. In this letter, the Corporation explained that it had incurred   heavy   losses   on   account   of   demurrages   due   to   the contractor’s   inability   to   readily   provide   trucks   at   railway   sidings, inhibiting   the   Corporation   from   unloading   foodgrains   from   railway wagons   within   the   “free   time”   specified   by   the   Railways.   The Corporation   sought   to   recover   the   demurrages   from   the   contractor by withholding the security deposit tendered under the Work Order. 6. The   contractor   objected   to   this   unilateral   action,   contending that   there   was   no   power   to   recover   demurrages   under   the   Work Order. Being unsuccessful in pursuing the Corporation to withdraw the letters, demand and the unilateral action, the contractor filed a writ   petition 4   before   the   High   Court   of   Tripura   for   quashing   the illegal and arbitrary action.   7. This   writ   petition   was   allowed   by   the   Single   Judge   of   High Court. It clarified that the  Corporation  was only  entitled to  recover 4  WP No. 1351 of 2016. Page  4  of  24 losses   that   were   incurred   due   to   the   contractor’s   dereliction   of duties   under   the   contract,   as   permissible   under   Section   73   of   the Indian   Contract   Act   1872,   which   provides   for   recovery   of   damages for  the breach  of a contract. This would  not permit the recovery  of losses   that   were   causally   distant   from   the   contractor’s   actions. Further,   it   held   that   the   Corporation   had   unilaterally   determined and imposed demurrages on the contractor, and directed it to settle its   claims  through  a   civil  suit  of   recovery.     The  Corporation  filed  a writ appeal 5   and the Division Bench of the High Court by  its order dated   07.09.2018   dismissed   the   same   on   the   ground   of   delay.   A Review Petition 6   filed by the Corporation was also dismissed by the Division   Bench   of   the   High   Court   on   22.01.2019.   The   present appeals   are   against  the   orders   in   the   writ   appeal  as   well   as   in   the review. 8. The   second   set   of   civil   appeals   are   also   filed   by   the Corporation.   It   arises   out   of   Special   Leave   Petition   Nos.   16063­ 16068 of 2019 and it impugns the decision of the Division Bench of the   High   Court   of   Tripura   dated   15.05.2019.   Therein,   the   High 5  Writ Appeal No. 56 of 2018. 6  Review Petition No. 02 of 2019. Page  5  of  24 Court   similarly   dismissed   the   writ   appeals   on   the   ground   that   the Corporation   had   no   power   to   recover   demurrages   from   contractors under the clauses of the contract therein.   9. The   third   set   of   civil   appeals,   arising   out   of   Special   Leave Petition Nos. 4045­4046 of 2021, are filed by the contractors. They have challenged the orders of the Division Bench of the High Court of Tripura dismissing their writ appeals 7  and upholding the decision of   the   Single   Judge   of   the   High   Court   dated   25.11.2019,   directing the contractors to avail alternative remedies.  10. Submission of Parties : Shri Neeraj Kishan Kaul , learned Senior Counsel   appearing   on   behalf   of   the   Appellant   started   his submissions   preempting   a   preliminary   objection   about   the dismissal of a Special Leave Petition against an adverse order of the High  Court  on  the  same  issue 8 , and   relatedly, about   not  appealing another   adverse   decision   of   the   High   Court   of   Tripura   on   identical issues 9 .   Relying   on   State   of   Maharashtra   v.   Digambar 10 ,   he submitted   that   the   dismissal   of   a   Special   Leave   Petition   at   the 7  Writ Appeals Nos. 186 of 2020 dated 04.01.2021 and 187 of 2020 dated 18.01.2021. 8   SLP No 3391 of 2018, dismissed  in limine  on 26.03.2018. 9  Writ Appeal Nos. 25­27 of 2016 (Tripura High Court) 10  (1995) 4 SCC 683. Page  6  of  24 admission   stage   did   not   operate   as   res   judicata.   H e   also   explained that   the   Corporation   refrained   from   appealing   against   the aforementioned   judgment   of   the   High   Court   because   the   amount recoverable   therein   was   low.   Moreover,   in   those   cases,   the Corporation   had   already   issued   No   Dues   Certificates   to   the contractors.   11. Before proceeding any further, we make it clear here itself that we   do   not   propose   to   dismiss   the   Corporation’s   appeals   on preliminary   objections.   We   will   therefore   consider   Shri   Kaul’s submission on the merits of the case.  12. Referring to and relying on the contractual clauses, Shri Kaul submitted   that   the   expression   “charges”   in   clause   XII   (a)   of   the Work   Order   clearly   includes   demurrages,   and   the   Corporation   is empowered   to   recover   the   same.   He   relied   on   the   decision   of   this Court   in   Raichand   Amulakh   Shah   and   Anr.   v.   Union   of   India 11   and Trustees of the Port of Madras   v.   Aminchand Pyarelal & Ors 12   to say that   demurrages   constitute   a   charge .   He   also   submitted   that   the 11  (1964) 5 SCR 148. 12  (1976) 3 SCC 167. Page  7  of  24 Handbook used by Corporation 13   would demonstrate that “charges” certainly include “demurrage”.  13. Supplementing   the   above   submissions,   Shri   Ajit   Puduserry, AOR   submitted   that   in   the   construction   of   contractual   terms,   the interpretation proposed by the author of the tender document must be   relied   on.   He   referred   to   Agmatel   India   Pvt   Ltd   v.   Resoursys Telecom   &   Ors 14   for   this   purpose.   He   further   submitted   that   the action   of   the   Corporation   is   unexceptionable   as   it   merely   followed the   directions   of   the   High   Court   in   an   earlier   round   of   litigation where  the  court  directed  it  to  issue  notice  before  taking   a  decision on   the   contractors’   liability.   It   is   his   contention   that   notices   were accordingly   issued   before   recoveries   were   made.   Appearing   on behalf   of   the   Corporation   in   the   third   appeal,   Shri   Abhay   Kumar, AOR, supported the arguments of the Appellant Corporation on the same grounds. 14. Shri   Sanjay   Parikh ,   learned   Senior   Counsel   appearing   on behalf   of   the   Respondents   submitted   that   the   Corporation   acted arbitrarily.   It   failed   to   follow   due   process   of   law   to   determine   the 13  Movement Operations in Food Corporation of India (FCI Handbook 2020). 14  (2022) 5 SCC 362. Page  8  of  24 liability   of   the   contractors,   despite   specific   instructions   in   a previous   round   of   litigation.   He   also   submitted   that   contractors were   not   responsible   for   loading   and   unloading   of   foodgrains   from railway   wagons.   Hence,   the   event   which  leads   to  the   incurrence   of demurrages,   i.e.,   delayed   unloading   of   foodgrains   from   railway wagons, was not within the scope of contractor’s responsibilities. He took us through the contracts that were executed in 2010 and 2018 by   the   Corporation,   which   delegated   the   task   of   loading   and unloading  the foodgrains to contractors, and therefore the relevant expression   “demurrages”   was   present   in   the   liability   clauses   in those contracts.  15. Supplementing   the   above   submissions,   Shri   Shoeb   Alam, Advocate,   submitted   that   the   Corporation   was   not   entitled   to   be   a judge in their  own  cause and  to  unilaterally  determine the liability with   respect   to   demurrages.   He   placed   reliance   on   State   of Karnataka   v.   Shree   Rameshwara   Rice   Mills 15 ,   BSNL   and   Anr.   v. Motorola India (P) Ltd 16  and  J.G. Engineers (P) Ltd  v.  Union of India 17 .  15  (1987) 2 SCC 160. 16  (2009) 2 SCC 337. 17  (2011) 5 SCC 758. Page  9  of  24 Analysis: 16. The core question arising for our consideration is whether the contractual   clause   enabling   the   Corporation   to   recover   “charges” includes   the   recovery   of   demurrages.   It   is   pertinent   to   extract   the relevant   clauses   of   the   road   transport   contract ,   i.e.,   Work   Order. The   clauses   detailing   the   description   of   work,   liability   of   the contractors, and the power to recover losses, which are identical in the three appeals before us, read as under: “ (B) Brief description of work :  i)   Transportation   of   foodgrains   from Depots/Mandis/Rail   Heads   of   Churaibari   to   various destinations as per Appendix­I... ... X.   Liability   of   Contractor   for   losses   suffered   by Corporation a) The Contractor shall be liable for all   costs, damages, registration   fees,   charges   and   expenses   suffered   or incurred   by   the   Corporation   due   to   the   Contractor's negligence   and   unworkmanlike   performance   of   any services under this Contract, or breach of any terms of the Contract, or failure  to carry out the  work under the Contract ,   and   for   all   damages   or   losses   occasioned   to the Corporation, or in particular to any property or plant belonging   to   the   Corporation,   due   to   any   act   whether negligent   or   otherwise,   of   the   Contractor   or   his employees. ... ... XII. Recovery of losses suffered by the Corporation (a)   The   Corporation   shall   be   at   liberty   to   reimburse themselves   for   any   damages,   losses,   charges,   costs   or expenses   suffered  or  incurred   by  them,  or  any   amount payable   by   the   Contractor   as   Liquidated   Damages   as provided   in   Clauses   X   above .     The   total   sum   claimed shall  be deducted from  any sum then due, or which at Page  10  of  24 any time thereafter may become due, to the Contractors under this, or any other, Contract with the Corporation. In   the   event   of   the   sum   which   may   be   due   from   the Contractor   as   aforesaid   being   insufficient,   the   balance of   the   total   sum   claimed   and   recoverable   from   the Contractors   as   aforesaid   shall   be   deducted   from   the Security   Deposit,   furnished   by   the   contractor   as specified in Clause IX... ”         (emphasis supplied) 17. The   Corporation   seeks   to   recover   demurrages   as   a   part   of “charges”   provided   under   clause   XII(a)   as   extracted   hereinabove. The expression “charges”, stand alone, is not amenable to a precise meaning.   Its   dictionary   meaning   is   open   textured,   defining “charges”   as   “any   consideration   that   one   must   pay   for   goods   and services provided”. Therefore, the scope of the expression “charges” must be understood as intended by the parties to the contract. The process of interpretation, though the exclusive domain of the Court, inheres the duty to decipher the meaning  attributed to contractual terms by the parties to the contract. It is with this purpose that we shall   now   proceed   to   understand   the   meaning   of   the   expression “charges”.   18. There are certain basic principles evolved by  courts of law for deciphering   the   true   and   correct   meaning   of   expressions   in   a Page  11  of  24 contract.   In   Bihar   State   Electricity   Board,   Patna   and   Ors.   v.   M/s Green   Rubber   Industries   and   Ors. 18 ,   this   Court   observed   that, “Every   contract   is   to   be   considered   with   reference   to   its   object   and the   whole   of   its   terms   and   accordingly   the   whole   context   must   be considered   in   endeavouring   to   collect   the   intention   of   the   parties, even   though   the   immediate   object   of   enquiry   is   the   meaning   of   an isolated clause. ” 19. In  Union of India  v.  Raman Iron Foundry 19 ,  this Court held that contractual terms  cannot be interpreted in isolation , following strict etymological rules or be guided by popular connotation of terms, at variance with the contractual context. It observed: “ 8.  It is true that the words “any claim for the payment of   a   sum   of   money”   occurring   in   the   opening   part   of Clause   18   are   words   of   great   amplitude,   wide   enough to   cover   even   a   claim   for   damages,   but   it   is   a   well settled   rule   of   interpretation   applicable   alike   to instruments as to statutes that the meaning of ordinary words is to be found  not so much in strict etymological propriety of language nor even in popular use as in the subject   or   occasion   on   which   they   are   used   and   the object which is intended to be attained .  The context and collocation   of   a   particular   expression   may   show   that   it was   not   intended   to   be   used   in   the   sense   which   it ordinarily   bears .   Language   is   at   best   an   imperfect medium   of   expression   and   a   variety   of   meanings   may often lie  in a word  or expression.   The  exact  colour  and shape of the meaning of any word or expression should not   be   ascertained   by   reading   it   in   isolation,   but   it 18  (1990) 1 SCC 731, ¶23. 19  (1974) 2 SCC 231. Page  12  of  24 should   be   read   structurally   and   in   its   context,   for   its meaning   may   vary   with   its   contractual   setting .   We must,   therefore,   read   the   words   ‘any   claim   for   the payment   of   a   sum   of   money’   occurring   in   the   opening part   of   Clause   18   not   in   isolation   but   in   the   context   of the whole clause, for the intention of the parties is to be gathered not from one part of the clause or the other but from   the   clause   taken   as   a   whole.   It   is   in   the   light   of this   principle   of   interpretation   that   we   must   determine whether the words ‘any claim for the payment of a sum of   money’   refer   only   to   a   claim   for   a   sum   due   and payable   which   is   admitted   or   in   case   of   dispute, established   in   a   Court   of   law   or   by   arbitration   or   they also include a claim for damages  which is disputed by the contractor.”                      (emphasis supplied) 20. In  Provash Chandra Dalui and Anr.  v.  Biswanath Banerjee and Anr. 20 ,   noting   that   the   intention   of   the   parties   must   be   discerned from the context of the contract, this Court observed: “ 10.   ‘Ex   praecedentibus   et   consequentibus   optima   fit interpretatio.’   The   best   interpretation   is   made   from   the context.  Every contract is to be construed with reference to   its   object   and   the   whole   of   its   terms .   The   whole context must be considered to ascertain the intention of the   parties .   It   is   an   accepted   principle   of   construction that   the   sense   and   meaning   of   the   parties   in   any particular   part   of   instrument   may   be   collected   ‘ex antecedentibus et consequentibus;’   every part of it may be brought into action in order to collect from the whole one uniform and consistent sense , if that is possible.  ... In   construing   a   contract   the   court   must   look   at   the words   used   in   the   contract   unless   they   are   such   that one   may  suspect   that   they   do   not   convey   the   intention correctly.   If   the   words   are   clear,   there   is   very   little   the court   can   do   about   it.   In   the   construction   of   a   written instrument it is legitimate in order to ascertain the true meaning of the words used and if that be doubtful it is 20  1989 Supp (1) SCC 487. Page  13  of  24 legitimate   to   have   regard   to   the   circumstances surrounding   their   creation   and   the   subject   matter   to which   it   was   designed   and   intended   they   should apply .”          (emphasis supplied) 21. In   BESCOM   v.   E.S.   Solar   Power   Pvt   Ltd   and   Ors 21 ,   this   Court held   that   in   case   of   two   possible   interpretations   of   a   contractual term,   the   court   must   accord   primacy   to   the   one   that   is   consistent with the underlying purpose of the contract. It noted: “ 17.   ...   In   seeking   to   construe   a   clause   in   a   contract, there   is   no   scope   for   adopting   either   a   liberal   or   a narrow   approach,   whatever   that   may   mean.   The exercise   which   has   to   be   undertaken   is   to   determine what the words used mean.  It can happen that in doing so   one   is   driven   to   the   conclusion   that   clause   is ambiguous,   and   that   it   has   two   possible   meanings .   In those  circumstances,  the   court  has   to   prefer  one  above the   other   in   accordance   with   the   settled   principles.   If one   meaning   is   more   in   accord   with   what   the   court considers to be the underlined purpose and intent of the contract, or part of it, than the other, then the court will choose the former or rather than the latter.. .”                                                        (emphasis supplied) 22. Keeping   in   mind   the   above   referred   principles   we   have   to examine the expression “charges” in the context of its related words in   the   contract,   which   are   costs,   damages,   registration   fees,   and expenses .   These   expressions   indicate   the   different   heads   under which   losses   are   recoverable   from   the   contractors   for   acts   of 21  (2021) 6 SCC 718. Page  14  of  24 negligence,   unworkmanlike   performance   of   any   service,   breach   of terms   and   failure   to   carry   out   the   work   in   the   context   of   the working of the contract. These expressions are equally wide and do not   aid   us   in   understanding   the   meaning   of   the   expression “charges”.   Under these circumstances, we have to understand the meaning   of   the   expression   “charges”   in   the   larger   context   of   the contract.  23.  The preamble of the contract, i.e., the Work Order, reads that the   contractor   is   engaged   for   “ transportation   of   foodgrains   from depots,   mandis,   rail   heads   of   Churaibari   to   various   destinations   as per appendix 1 ”. Further, clause XIII of the Work Order detailing the responsibilities   of   the   contractor,   to   the   extent   relevant   for   our purposes, reads as under:­ XIII. Responsibilities of the Contractor (a)   The   Contractor   shall   be   responsible   to   supply   adequate and   sufficient   number   of   trucks   for   transportation   of   food grains   and   carrying   out   any   other   services   under   the Contract   in   accordance   with   the   instructions   issued   by   the General Manager or an officer acting on his behalf. ... (f) The Contractor shall be responsible for the safety of the goods   from   the   time   they   are   loaded   on   their   truck   from godowns/mandis/rail heads until they have been unloaded from   the   trucks   at   godowns   or   at   other   destinations   as specified   in   the   Contract   or   as   directed   by   the   General Manager/Area   Manager   or   any   other   officer   acting   on   his behalf ... ”         (emphasis supplied) Page  15  of  24 24. We   have   scanned   the   entire   contract,   in   addition   to scrutinising   the   provisions   extracted   above,   and   seen   that   there   is no contractual provision requiring the contractors to undertake the task   of   loading   and   unloading   of   foodgrains   from   the   railway wagons.   This  is confirmed  by  the   written  submissions  on  behalf  of the   Corporation,   where   the   imposition   of   demurrages   is   justified only   for   the   reason   that   the   contractor   did   not   provide   adequate number   of   trucks   near   the   railway   sidings,   to   enable   the Corporation   to   promptly   hand   over   the   foodgrains   to   them   to commence   transportation.   The   relevant   portion   is   extracted   as under:­ “ 10.   The   reason   why   demurrage   charges   get   levied during   the   performance   of   an   RTC   contract   is   on account   of   the   failure   of   the   contractor   to   supply required   number   of   trucks   even   after   prior   intimation about the placing of the railway rakes due to which the Petitioner   is   unable   to   empty   the   wagons   as   the foodgrains are liable to get spoiled if they are unloaded onto   the   siding   due   to   rain   etc.   Even   after   unloading unless   they   are   removed   from   the   railway   premises within   the   free   time   available   wharfage   is   charged   by the   Railways.   The   failure   to   prove   trucks   leads   to detention   of   wagons   beyond   the   free   time   allowed   by the Railways... ” 25. We   may   note   that   there   is   a   dispute   about   the   availability   of trucks for the transportation of foodgrains by the contractor. While Page  16  of  24 the   Corporation   asserts   that   trucks   were   not   made   available   in numbers as well as in time, the contractor denies the same stating that   their   trucks   were   kept   waiting   at   the   Corporation’s   Food Security Depots.   26.  Irrespective   of   the   disputed   fact,   the   real   question   is   whether the   contractors   had   any   obligation   towards   loading   and   unloading of   foodgrains   from   the   railway   wagons.   It   is   evident   from   the contractual   provisions   and   also   the   admissions   of   the   Corporation in   written   submissions,   that   the   task   of   loading   or   unloading   of foodgrains from the railway wagons was not a part of the contract. Thus,   based   on   interpretation   of   the   expression   “charges”   in   the contractual   context,   we   are   of   the   opinion   that   it   did   not   include liability   on   account   of   demurrages.   Consequently,   the   Corporation cannot impose and collect demurrages from the contractors.  27.   Interpretation   of   contracts   concerns   the   discernment   of   the true   and   correct   intention   of   the   parties   to   it.   Words   and expressions   used   in   the   contract   are   principal   tools   to   ascertain such   intention.   While   interpreting   the   words,   courts   look   at   the expressions   falling   for   interpretation   in   the   context   of   other Page  17  of  24 provisions of the contract and also in the context of the contract as a   whole.   These   are   intrinsic   tools   for   interpreting   a   contract.   As   a principle of interpretation, courts do not resort to materials external to the contract for construing the intention of the parties. There are, however,   certain   exceptions   to   the   rule   excluding   reference   or reliance   on   external   sources   to   interpret   a   contract.   One   such exception   is   in   the   case   of   a   latent   ambiguity ,   which   cannot   be resolved   without   reference   to   extrinsic   evidence.   Latent   ambiguity exists   when   words   in   a   contract   appear  to   be   free   from   ambiguity; however, when they are sought to be applied to a particular context or question, they are amenable to multiple outcomes.   This position is  well­explained in the following passage of  Halsbury’s 22 : “ Latent   ambiguity:   When   the   instrument   appears on its face to be free from ambiguity but, upon the endeavour   being   made   to   apply   it   to   persons   or things   indicated,   it   appears   that   the   words   are equally applicable to two or more persons, or two or   more   things,   either   without   any   inaccuracy   or with a common inaccuracy... ” 22   Halsbury’s Laws of England  (5th edn, 2012) vol 32, para 409. Page  18  of  24 Extrinsic evidence, in cases of latent ambiguity, is admissible both to   ascertain   where  necessary,  the  meaning  of  the  words  used,  and to identify the objects to which they are to be applied. 23   28.  Applying the above­referred principles to the present case, we will   juxtapose   the   present   contracts   with   similar   but   not   identical contracts   entered   into   by   the   Corporation,   to   confirm   our interpretation that the word “charges” in the contract is exclusive of liability   for   demurrages.   Pursuantly,   we   will   examine   certain contracts   entered   into   by   the   Corporation   with   other   transporters. For   example,   we   will   refer   to   a   contract   entered   into   by   the Corporation in 2010, which is prior in time to the present contract. The relevant clauses read as under:­ “ B. Brief description of work   I. Unloading/Loading   of   foodgrain   bags   from/into railway wagons, trucks etc . stacking...and transporting of   foodgrains   from   Railway   Station   to   Corporation’s Godown or vice­versa...” XII. Liability   of   Contractors   for   losses   etc. suffered by Corporation a) The   contractor   shall   be   liable   for   all   costs, damages,   demurrages ,   wharfage,   forfeiture   of   wagon, registration   fees,   charges   and   expenses...due   to...their failure   to   carry   out   the   work   with   a   view   to   avoid incurrence of demurrage etc ... 23   Halsbury’s Laws of England  (5th edn, 2012) vol 32, para 394. Page  19  of  24 b)   The   Corporation   shall   be   at   liberty   to   reimburse themselves   of   any   damages,   losses,   charges,   costs,   or expenses   suffered   or   incurred   by   them   due   to contractors   negligence   and   un­workmanlike performance   of   service   under   the   contract   or   breach   of any terms thereof... ”          (emphasis supplied) 29. It   is   evident   from   the   above   that   the   contracts   delegating   the responsibility   of   loading   and   unloading   of   foodgrains   from   railway wagons,   as   an   integral   part   of   the   contract,   include   a   clear   and distinctive   clause   for   the   imposition   of   liability,   inter   alia ,   on account   of   demurrages.   Evidently,   the   liability   clause   in   these contracts, termed the Handling and Transport Contracts, is starkly distinct from the present Road Transport Contracts. 30. We   have   every   reason   to   believe   that   the   Corporation, statutorily obligated to procure and distribute foodgrains across the nation, enters into contracts depending on the services it requires. These   contracts   naturally   vary   depending   on   the   needs   and purposes   of   the   Corporation.   With   the   aid   of   the   provisions   in   the Handling   and   Transport   Contract   from   2010,   we   are   able   to understand   the   intention   of   the   parties   while   entering   into   the present Road Transport Contracts. As the present contracts do not Page  20  of  24 involve   the   task   of   loading   and   unloading   of   foodgrains   from   the railway wagons as a part of the contractors’ responsibility, there is no   clause   enabling   the   recovery   of   demurrages   from   them   by   the Corporation.   Thus,   our   interpretation   of   the   expression   “charges”, as exclusive of liability for demurrages, stands confirmed. 31. We   will   proceed   to   examine   yet   another   Handling   and Transport   Contract   which   was   executed   seven   years   after   the present contract, i.e., in 2018. The relevant clauses of the contract are as under:­ “B. Brief description of work I. Unloading/Loading   of   foodgrain   bags   from   /into railway   wagons,   trucks   etc .   stacking   the   foodgrains   in bags, bagging, weighment, standardization, cleaning of foodgrains,   etc.,   and   transporting   of   foodgrains   from Railway   Good   Shed/siding   to   Corporation   Godown   or vice­versa   or   transporting   them   from   any   place   to   any other place in and around Railhead KUMARGHAT/FSD KUMARGHAT... ... X.  Liability   of   Contractors   for   losses   etc. suffered by Corporation a) The   contractor   shall   be   liable   for   all   costs, damages,   demurrages ,   wharfage,   forfeiture   of   wagon, registration   fees,   charges   and   expenses   suffered   or incurred   by   the   Corporation   due   to   the   contractor’s negligence   and   un   workmanlike   performance   of   any services   under   this   contract,   or   breach   of   any   terms thereof or his failure  to carry out the  work   with a view to   avoid   incurrence   of   demurrage   etc .   under   this contract or breach of any terms thereof or his failure to carry   out   the   work   with   a   view   to   avoid   incurrence   of demmurage;   etc.   and   for   all   damages   or   losses occasioned   to   the   Corporation   due   to   any   act   whether Page  21  of  24 negligent   or   otherwise   of   the   contractor   themselves   or his   employees.   The   decision   of   the   General   Manager regarding   such   failure   of   the   contractor   and   their liability for the losses, etc. suffered by the Corporation, and the quantification of such losses, shall be final and binding on the contractor ...” (emphasis supplied) 32. It   is   evident   from   the   above   that   the   Handling   and   Transport Contract   from   2018,   similarly   involved   loading   and   unloading   of foodgrains from the railway wagons within the scope of contractors’ duties,   thereby   necessitating   the   inclusion   of   demurrages   as   a penalty   for   non­performance   of   contractual   duties.   Thus,   the present Road Transport Contract is distinct from the Handling and Transport Contract from 2018, as the responsibility of loading  and unloading   of   foodgrains   from   railway   wagons   is   absent   in   the present   contract.   For   this   reason,   the   Corporation   in   the   present contract has chosen not to include the power to recover demurrages and   as   such   the   expression   “charges”   cannot   be   interpreted   to include demurrages.  33. In   light   of   the   foregoing   conclusions,   we   are   not   inclined   to adopt   a   textual   approach   for   the   interpretation   of   the   contractual term “charges”, and hence, the decisions of this Court in   Raichand Page  22  of  24 Amulakh Shah 24   and   Trustees  of the  Port  of  Madras 25   are of no  aid, as   they   simply   describe   demurrages   as   a   charge.   Demurrage   is undoubtedly   a   charge,   however,   such   a   textual   understanding would   not   help   us   decipher   the   true   and   correct   intention   of   the parties to the present contract.  34. For   these   reasons,   Civil   Appeals   arising   out   of   SLP   Nos. 16009­16010 of 2019 and SLP Nos. 16063­16068 of 2019, filed by the   Corporation   are   dismissed.   The   decisions   of   the   High   Court   of Tripura in Writ Appeal No. 56 of 2018 dated 07.09.2018 and Review Petition No. 02 of 2019 dated 22.01.2019 are upheld. The decision of   the   High   Court   of   Tripura   in   Writ   Appeal   Nos.   53­58   of   2017 dated   15.05.2019   is   also   upheld.   We   may   clarify   that   our   decision has   no   bearing   on   any   other   remedy   available   to   the   Corporation, like the institution of a suit for recovery, if law enables them to do so. 35. In so far as Civil Appeals arising out of SLP Nos. 4045­4046 of 2021 filed by the contractors are concerned, they are allowed for the same   reasons   as   indicated   above.   The   judgments   of   High   Court   of 24  Supra note 11. 25  Supra note 12. Page  23  of  24 Tripura   in   Writ   Appeal   Nos.   186   of   2020   and   187   of   2020   dated 04.01.2021 and 18.01.2021 respectively are set­aside and the Civil Appeals stand allowed.  36.  The parties shall bear their own costs. ……………………………….J.                                                             [A.S. BOPANNA] ……………………………….J. [PAMIDIGHANTAM SRI NARASIMHA] NEW DELHI; NOVEMBER 18,2022                          Page  24  of  24