Delhi High Court
India Infoline Ltd. & Anr vs Dana Singh Bisht on 7 August, 2018
Author: Rajiv Sahai Endlaw
Bench: Rajiv Sahai Endlaw
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Date of decision: 7th August, 2018.
+ RSA 189/2016 & CM No.25911/2016 (for stay)
INDIA INFOLINE LTD. & ANR ..... Appellants
Through: Mr. Mukesh M. Goel, Mr. Dilip
Kumar Arya, Advs. with Mr.
Pradeep Mandal, AR of appellants.
Versus
DANA SINGH BISHT ..... Respondent
Through: None.
CORAM:
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW
1. This Regular Second Appeal under Section 100 of the Code of Civil
Procedure, 1908 (CPC) impugns the judgment and decree [dated 26th
February, 2016 in RCA No.54/2015 (UID No.02401C0358562015) of the
Court of Additional District Judge-02 (Central)] of dismissal of the First
Appeal under Section 96 of the CPC filed by the two appellants against the
judgment and decree [dated 20th April, 2015 in Suit No.59/2013 of the
Court of Civil Judge-3 (West)] in favour of the respondent/plaintiff and
against the appellants/defendants of recovery of the value of the shares
which was in the account of the respondent/plaintiff with the
appellants/defendants as on 30th April, 2008, as per the maximum value of
each of the said shares between 1st May, 2008 till the date of realisation
along with interest @ 9% per annum thereon from 15 th May, 2010 till the
date of realisation.
2. The appeal came up first before this Court on 22 nd July, 2016, when
without indicating the substantial question of law arising, notice thereof
RSA 189/2016 Page 1 of 12
was ordered to be issued and operation of the impugned judgment and
decree stayed on the statement of the counsel for the appellants / defendants
that the appellants / defendants had deposited the decretal amount before
the First Appellate Court and the respondent/plaintiff was restrained from
withdrawing the amount so deposited till the disposal of the appeal.
3. The counsel for the respondent/plaintiff appeared in response to the
notice and vide order dated 15th December, 2016, the following substantial
question of law was formulated:
"Whether the findings of the courts below suffer from
illegality and perversity."
4. Thereafter, the appeal has been adjourned from time to time. Though
the counsel for the respondent/plaintiff/decree holder has been appearing in
these proceedings, though intermittently, but today none appears for the
respondent/plaintiff. Need to await the respondent/plaintiff any further is
not felt and the counsel for the appellants/defendants has been heard and the
Trial Court record requisitioned perused.
5. The first argument of the counsel for the appellants/defendants is that
the respondent/plaintiff was having a trading account with the
appellants/defendants, stock brokers with the National Stock Exchange and
the disputes of the appellants/defendants as stock brokers with their clients
are subject matter of statutory arbitration and the Suit Court and the First
Appellate Court erred in passing a decree against the appellants/defendants.
6. On enquiry, whether any application under Section 8 of the
Arbitration and Conciliation Act, 1996 was filed, the counsel for the
RSA 189/2016 Page 2 of 12
appellants/defendants though answers in the negative but states that a plea
in that regard was taken in the written statement. Reliance is placed on
Sharad P. Jagtiani Vs. Edelweiss Securities Ltd. 2014 (4) Arb. LR 94
(Delhi) (DB) to contend that even if a plea is taken in the written statement
and no separate application is filed under Section 8 of the Arbitration Act,
the same suffices.
7. I have however enquired from the counsel for the
appellants/defendants that if the plea was so taken, though no separate
application filed, whether the said plea was pressed before the Suit Court
and reference of the parties to arbitration sought and if so, how was the suit
allowed to proceed to the stage of final disposal.
8. The counsel for the appellants/defendants in reply, only states that
though the First Appellate Court noticed the said plea of the
appellants/defendants but has not decided the same.
9. The question is not of taking the said plea in first appeal. The
question is, whether the appellants/defendants, before the Suit Court, sought
reference of the parties to arbitration. A perusal of the order sheet of the
Suit Court shows that not only did the appellants/defendants, after the filing
of the written statement, even if containing the plea of the disputes subject
matter of the suit being subject matter of arbitration, at no point of time
press the same and allowed the suit to proceed by filing of replication to the
written statement but even at the time of framing of issues also did not
claim any issue on the said plea or press for the issue, to be treated as a
preliminary issue. The appellant/defendants, even at the time of final
arguments in the suit, did not press the plea of the disputes being required
RSA 189/2016 Page 3 of 12
to be referred to arbitration and there is no mention thereof in the judgment
of the Suit Court. Of course now the counsel for the appellants/defendants
states that it was pleaded in the memorandum of first appeal that the plea
was pressed before the Suit Court at the time of final arguments. However
on being asked to show, he has backed out from the said statement also and
states that he was neither the counsel before the Suit Court nor the counsel
before the First Appellate Court. It is quite obvious that this Regular
Second Appeal is not being given the weightage which it has under Section
100 of the CPC and casual, of the cuff arguments are being raised.
10. As far as reliance on Sharad P. Jagtiani supra is concerned, the
same does not apply. In that case also, though no separate application was
filed under Section 8 of the Arbitration Act and a plea was taken in the
written statement, but the said plea was pressed and on which the suit was
disposed of by referring the parties to arbitration and it was the plaintiff in
the suit who had come up in appeal which was dismissed. The said
judgment cannot permit a defendant to, in Second Appeal, for the first time
argue that neither the Suit court should have proceeded with decision of the
suit nor the First Appellate Court should have proceeded with the decision
of the appeal and the parties should be referred to arbitration. The plea of
arbitration cannot be used as a plea to delay the proceedings and is a plea to
enable the party to a dispute which is subject matter of arbitration to, on
being sued in a Civil Court, have the disputes referred to arbitration. The
defendant cannot, after losing in two Courts, set up the said plea. In fact,
no substantial question of law also was got framed on the aforesaid aspect.
RSA 189/2016 Page 4 of 12
11. There is thus no merit in the first contention.
12. The second contention urged by the counsel for the
appellants/defendants is, of the suit claim having been allowed, despite
being barred by limitation.
13. The counsel for the appellants/defendants however fairly admits that
neither was any such plea taken in the written statement nor was urged
before the Suit Court or before the First Appellate Court and is being urged
today for the first time. On enquiry, it is however stated that in the
memorandum of appeal, a question of law in this respect has been
proposed. However, a perusal of the memorandum of appeal shows the
said statement also to be incorrect inasmuch as no substantial question of
law on the aspect of limitation has been proposed, lest pressed at the time
when substantial question of law was being framed.
14. Though, in my opinion, this appeal is liable to be dismissed on the
aforesaid ground alone, for the manner in which it is being conducted, but I
still deem it appropriate to proceed to deal with the other arguments.
15. The counsel for the appellants/defendants has argued that this Court,
under Section 3 of the Limitation Act, 1963 can consider the aspect of
limitation, even if not pleaded and urged in the Suit Court or in the First
Appellate Court and contends that the suit claim was barred by time, as per
a bare reading of the plaint itself. Attention is drawn to para 10 of the
plaint where the cause of action is pleaded to have accrued first when the
respondent/plaintiff opened the trading account with the
appellants/defendant and thereafter on 20th March, 2010 when the
respondent/plaintiff was informed by the appellants/defendants about the
RSA 189/2016 Page 5 of 12
shares held in his account. Attention is next invited to the decree of the Suit
Court recording that the suit was instituted on 22 nd March, 2013. It is
argued that once the cause of action had accrued on 20 th March, 2010, the
suit instituted on 22nd March, 2013 was beyond the period of three years.
16. The counsel, while arguing so, chose to read para 10 selectively and
chose to ignore the remaining part thereof wherein pleas are made as to
when, from time to time the cause of action arose. Be that as it may, I have
enquired from the counsel for the appellants/defendants, which Article of
the Schedule to the Limitation Act is being applied to urge that the suit, on
a bare reading of the plaint, was barred by time.
17. The counsel for the appellants/defendants at this stage states that he
gives up the argument of limitation.
18. The third argument urged by the counsel for the
appellants/defendants is that the decree is bad for uncertainty. Attention is
drawn to paras 1 to 3, 5 and 8 of the plaint where it is inter alia pleaded,
that the respondent/plaintiff had deposited shares of six companies in the
trading account with the appellants/defendants; that the
appellants/defendants however on 20th March, 2010 informed the
respondent/plaintiff that shares of only one company remained in the
account of the respondent/plaintiff; that the respondent/plaintiff had never
traded in the other share or given any instructions to the
appellants/defendants therefor; that the respondent/plaintiff called upon the
appellants/defendants to restore the shares of the value of Rs.3.40 lakhs
with interest and that the appellants/defendants were liable to pay Rs.2.50
RSA 189/2016 Page 6 of 12
lakhs to the respondent/plaintiff along with interest @ 24% per annum. It is
argued that no basis for the claim of Rs.2.50 lakhs was disclosed.
19. I have already noted hereinabove the form in which the decree was
passed by the Suit Court. The Suit Court has not passed a decree for
recovery of Rs.2.50 lakhs but has passed a decree for recovery of the value
of the shares which the appellants/defendants have been found to have
misappropriated from the trading account of the respondent/plaintiff and
also gives the mode of computation of the said value. I have also perused
the evidence led by the appellants/defendants in the suit. The
appellants/defendants are found to have examined only one witness and
who also in cross-examination disclaimed all knowledge of the transaction
and could not even support his evidence by way of examination-in-chief.
20. The Court process, especially of Second Appeal, is not to be used by
an appellant to spring surprises in this fashion, to seek undoing of what was
done before the Suit Court and the First Appellate Court. The judgments of
the Suit Court and the First Appellate Court are found to have dealt with the
issues with which the parties went to trial, in accordance with law and no
substantial question of law is found to arise on this argument either.
21. The last argument of the counsel for the appellants/defendants is, that
the Courts below have given undue weightage to the failure of the
appellants/defendants to file Certificate under Section 65B of the Evidence
Act, 1872. It is argued that the failure of the appellants/defendants to file
Section 65B Certificate ought not to have led to a money decree against the
appellants/defendants.
RSA 189/2016 Page 7 of 12
22. I am unable to understand the aforesaid argument. Once the law
prescribes electronic records to be proved in a particular manner, if the said
procedure is not followed, it is not understandable as to how it can be
argued that the electronic record should be considered as proved. What the
law does not permit, cannot be permitted by the Courts.
23. The counsel for the appellants/defendants has at this stage also
argued, that the appellants/defendants in their written statement pleaded
having handed over the electronic record to the respondent/plaintiff and the
respondent/plaintiff in the replication did not deny receiving the said
electronic record.
24. The same still does not constitute proof of the aforesaid documents.
25. I have asked the counsel for the appellants/defendants, whether there
is any admission of the contents of the electronic record by the
respondent/plaintiff.
26. The counsel for the appellants/defendants has drawn attention to para
6 of the preliminary submissions in the written statement of the
appellants/defendants, which is as under:
"6. That all the information regarding trading has been
given to the plaintiff by way of emails vide it's designated
Email ID:- [email protected] and SMS on his
designated mobile number 9968263413. That the copy of E-
logs and SMC Logs are collectively annexed herewith as
ANNEXURE A-2 (COLLY). Further he was also intimated by
way of sending contact notes which are annexed herewith as
ANNEXURE A-3. Hence all the allegations regarding trade
information not provided by the respondents are wrong, false
& denied specifically."
RSA 189/2016 Page 8 of 12
and to the response of the respondent/plaintiff, in replication, thereto
as under:
"4-6 That the contents of the preliminary submissions filed by
the respondents under these Para are totally wrong false and
hence denied. For the reply of these objections kindly read the
plaint of the plaintiff as part and parcel to the reply of these
objection which is not repeated herein for the sake of brevity."
27. It is argued that there is no denial of receipt.
28. Not only is there sufficient denial, in the passage of the replication
reproduced above, of receipt but the appellants/defendants having failed to
prove the electronic record and/or to have the contents thereof admitted
from the respondent/plaintiff, cannot be permitted to raise such specious
pleas in this second appeal.
29. I am therefore unable to find the findings of the Courts below to be
suffering from any illegality or perversity.
30. Supreme Court, in Veerayee Ammal Vs. Seeni Ammal (2002) 1 SCC
134 held that merely because on appreciation of evidence another view is
also possible, would not clothe the High Court to assume jurisdiction on
issue of fact framed by the Trial Court by terming the question as
substantial question of law.
31. As far back as in Sir Chunilal V. Mehta Vs. Century Spinning and
Manufacturing Co. Ltd. AIR 1962 SC 1314 reiterated in Kashmir Singh
Vs. Harnam Singh (2008) 12 SCC 796, it was held that the proper test for
RSA 189/2016 Page 9 of 12
determining whether a question of law raised in a case is substantial, is
whether it is of general public importance or whether it directly and
substantially affects the rights of the parties and if so whether it is an open
question in the sense it is not finally settled or is not far from difficulty or
calls for discussion of alternative views; if the question is settled by the
highest Court or the general principles to be applied in determining the
question are well settled and there is a mere question of applying those
principles, it would not be a substantial question of law. It was further held
that it is not within the domain of the High Court to investigate the grounds
on which the findings were arrived at by the last Court of fact being the first
Appellate Court. Mere appreciation of facts, documentary evidence was
held to be not raising a question of law.
32. Even in Santosh Hazari Vs. Purushottam Tiwari (2001) 3 SCC 179,
it was held:
"To be "substantial" a question of law must be debatable, not previously
settled by law of the land or a binding precedent, and must have a material
bearing on the decision of the case, if answered either way, insofar as the
rights of the parties before it are concerned."
33. Again, in Hero Vinoth Vs. Sheshammal (2006) 5 SCC 545, the
position was explained as under:
"24. The principles relating to Section 100 CPC,
relevant for this case, may be summarised thus:-
(i) An inference of fact from the recitals or contents of a
document is a question of fact. But the legal effect of the
terms of a document is a question of law. Construction
of a document involving the application of any principle
of law, is also a question of law. Therefore, when there
RSA 189/2016 Page 10 of 12
is misconstruction of a document or wrong application
of a principle of law in construing a document, it gives
rise to a question of law.
(ii) The High Court should be satisfied that the case
involves a substantial question of law, and not a mere
question of law. A question of law having a material
bearing on the decision of the case (that is, a question,
answer to which affects the rights of parties to the suit)
will be a substantial question of law, if it is not covered
by any specific provisions of law or settled legal
principle emerging from binding precedents, and,
involves a debatable legal issue. A substantial question
of law will also arise in a contrary situation, where the
legal position is clear, either on account of express
provisions of law or binding precedents, but the court
below has decided the matter, either ignoring or acting
contrary to such legal principle. In the second type of
cases, the substantial question of law arises not because
the law is still debatable, but because the decision
rendered on a material question, violates the settled
position of law.
(iii) The general rule is that High Court will not
interfere with the concurrent findings of the courts
below. But it is not an absolute rule. Some of the well-
recognized exceptions are where (i) the courts below
have ignored material evidence or acted on no
evidence;(ii) the courts have drawn wrong inferences
from proved facts by applying the law erroneously; or
(iii) the courts have wrongly cast the burden of proof.
When we refer to "decision based on no evidence", it
not only refers to cases where there is a total dearth of
evidence, but also refers to any case, where the
RSA 189/2016 Page 11 of 12
evidence, taken as a whole, is not reasonably capable of
supporting the finding."
34. Applying the aforesaid, principles, though substantial question of law
was framed in this Second Appeal and has been answered as aforesaid, but
in fact this Second Appeal does not raise any substantial question of law.
35. Dismissed.
36. The stay earlier granted of operation of the impugned judgment and
decree, is vacated.
37. The respondent/plaintiff is entitled to withdraw the monies which the
appellants/defendants claimed to have deposited in the First Appellate
Court, along with all interest accrued thereon and to execute the decree for
the balance amount, if any due.
38. Though the respondent/plaintiff has not contested this appeal but
owing to the conduct aforesaid of the appellants/defendants, the
appellants/defendants are also burdened with costs of Rs.25,000/- of this
appeal, payable to the respondent/plaintiff and if not paid, recoverable by
the respondent/plaintiff as part of the decretal amount.
39. Decree sheet be drawn up.
40. The Trial Court record be sent back.
41. On request of the counsel for the appellants/defendants, the costs of
this appeal are waived.
RAJIV SAHAI ENDLAW, J.
AUGUST 07, 2018/'bs' RSA 189/2016 Page 12 of 12