Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 2, Cited by 0]

Calcutta High Court

Skipper Limited vs Prabha Infrastructure Private Limited on 23 September, 2022

                                       1


ODC-1

                              IA No. GA/1/2022

                                      In

                              CS/195/2022

                    IN THE HIGH COURT AT CALCUTTA

                     Ordinary Original Civil Jurisdiction

                               ORIGINAL SIDE

                          [COMMERCIAL DIVISION)



                              SKIPPER LIMITED

                                     -VS-

               PRABHA INFRASTRUCTURE PRIVATE LIMITED



BEFORE :

The Hon'ble JUSTICE KRISHNA RAO

Date: 23rd September, 2022.

                                                                  Appearance:
                                                     Mr. Sayantan Bose, Adv.
                                                    Ms. Madhurima Das, Adv.
                                            Mr. Shounak Mukhopadhyay, Adv.
                                                           ... for the plaintiff

                                                    Mr. Sankarsan Sarkar, Adv.
                                                      Mr. Ritoban Sarkar, Adv.
                                                    Ms. Tanvi Luhariwala, Adv.
                                                           Mr. Rites Goel, Adv.
                                                           ... for the defendant

                                   ORDER

The plaintiff has filed the instant application praying for a direction upon the defendant to furnish sufficient and proper security for an amount of Rs. 2 49,95,155/-. The plaintiff has filed the suit against the defendant for a decree of Rs. 49,95,155/- along with interest at the rate of 24 % per annum. The plaintiff company carrying the business of integrated transmission tower manufacturing with angle rolling tower accessories and fastening manufacturing and EPC line construction. The defendant is an infrastructure development company providing a wide spectrum of solution and services in various facets of Indian basic infrastructure, i.e. power, telecom, water supply, project and property development. The defendant had issued purchased order to the plaintiff by an electronic mail dt. 22nd August, 2020 and subsequently the purchase order was amended.

On receipt of PDC-1, the plaintiff dispatched the first lot of goods in terms of purchase orders and issued 8 (eight) tax invoices for an aggregate sum of Rs. 51,39,807/- and the said goods were delivered to the defendant and the defendant had accepted the said goods and utilized the same. On 11th January, 2021, the defendant made payment of a sum of Rs. 37,66,368/- towards the balance price of goods sold and delivered to the defendant as Lot-1. On 27th January, 2021 the defendant made payment of Rs. 10,29,133/- in terms of invoice -3.

As per assurance of the defendant, the plaintiff has dispatched the goods deliverable as part of the second lot to the defendant in between 28th January, 2021 and 31st January, 2021 and raised 8 (eight) invoices for an amount of Rs. 54,99,261/-. The plaintiff had supplied the goods to the defendant total 3 amounting to Rs. 1,06,39,068/- against which the defendant had paid an amount of Rs. 66,31,966/- and balance amount of Rs. 40,07,102/- is due and payable by the defendant.

The plaintiff had made several requests to the defendant for payment of the balance amount and on 9th March, 2021 and 15th March, 2021 the defendant had informed the plaintiff that bank account of the defendant had been frozen on account of an issue relating to Goods and Service Tax and requested time to make payment of the balance sum of Rs. 40,07,102/-. Meeting was also held between the parties and the defendant had agreed to pay the balance amount but inspite of the assurance made by the defendant through mail had not paid the said amount.

Ld. Counsel for the plaintiff submits that the defendant has admitted its liability to pay the balance amount of Rs. 40,07,102/- through the mails dated 9th March, 2021 and 20th March, 2021 as well as in the meeting dt. 23rd August, 2021 but inspite of the same the defendant had not paid the said amount and now the plaintiff apprehends that the defendant with the intent to obstruct and delay the execution of any decree that may passed against the defendant is about to dispose of or otherwise render inaccessible the whole or parts of the funds in the bank account of the defendant being account No. 08344015005486 in the Oriental Bank of Commerce, Sigra, Varanasi Branch. Ld. Counsel for the plaintiff prays for a direction upon the defendant to furnish proper and sufficient security for the sum of Rs. 49,95,155/- or in the 4 alternative to show cause as to why an order of attachment before judgment be passed in respect of defendant's bank account.

Per contra, Ld. Counsel for the defendant submits that there is no promise on the part of the defendant that the defendant assures that the defendant will pay the amount as claimed by the plaintiff. The mails relied by the plaintiff in the said mails there is no mention with regard to the quantum of amount as claimed by the plaintiff. In the mail dt. 24th August, 2021, it is mentioned that the defendant will release Rs. 20,00,000/- within 29th August, 2021 and the balance amount will be release after site material reconciliation /GRN etc. and time line decided 1st week of September, 2021. The bank account of the defendant is located at Varanasi which is outside the jurisdiction of this Court and the amount receivable from Railway Electrification is at Jaipur which is also outside of the jurisdiction of this Court.

Ld. Counsel for the defendant submits that as per Order 38, Rule 5 of the Code of Civil Procedure, two aspects needs to be satisfied : (i) The unimpeachable character of the claim and, (ii) The satisfaction of the Court that in the absence of security being furnished, the plaintiff would be left with a paper decree with little or no assets to proceed with execution but in the instant case the plaintiff has not made out such case.

Ld. Counsel for the defendant has relied upon the unreported order passed in FMA 1674 of 2019 with CAN 10119 of 2019 (QVC Exports Private 5 Limited and Others - vs- Cosmic Ferro Alloy Ltd. & Others) dt. 28.11.2019 and judgment reported in 2009 SCC Online Cal 1638 (Sunil Kakrania & Ors. -Vs- M/s. Saltee Infrastructure Ltd. & Anr.) and prays for rejection of the prayer made by the plaintiff.

Heard, the Ld. Counsel for the respective parties, considered the pleadings and the documents relied by the parties. The suit filed by the plaintiff is money claim. As per the averments and the documents, the plaintiff has supplied materials as per the requirements of the defendants and the plaintiff has raised invoices. The defendant has paid some amount and some amounts are required to be paid. The Plaintiff has claimed Rs. 40,07,102/- as principal amount and Rs. 9,88,053/- being interest. The plaintiff has relied upon the emails wherein the defendant has informed the plaintiff that the bank account of the defendant has been frozen due to some GST problem due to which the defendant is not in a position to transfer the amount in time. In the email dt. 24th August, 2021, the defendant has also informed the plaintiff that the defendant will release Rs. 20,00,000/- by 29th August, 2021 and the balance payment will be release after site materials reconciliation.

The order passed in the case of QVC Exports Private Limited and Others (supra), the Hon'ble Division Bench of this Court held that :

"More importantly, an order in the nature of an attachment before judgment is a high order and there are two aspects that need to be satisfied before such an order is issued. The first aspect is the unimpeachable character of the claim and the second aspect is the satisfaction of the court that in the absence of security being furnished, the 6 plaintiff would be left with a paper decree with little or no assets to proceed against in execution. It is elementary that there cannot even be subjective satisfaction as to the unimpeachable character of a claim without the adversary being called upon to answer the claim. It is equally fallacious to reach a subjective satisfaction as to the impecunious or parlous state of a defendant without the defendant being given an opportunity to show cause. Indeed, the order impugned militates against the scheme of Order XXXVIII of the Code.
While it is imperative that courts came down heavily on parties who have no excuse not to pay and only take advantage of the court's delays to deny a just claim, the court has to adhere to the statutory safeguards and exercise self-restraint before jumping to a conclusion on the one-sided version of the plaintiff without giving the defendant an opportunity to answer the case. Indeed, the order impugned lacks any ground indicating why an ex parte order was called for and how, unless an ex parte order was made, the plaintiff would have been seriously prejudiced."

In the judgment reported in the case of Sunil Kakrania & Ors. (supra), the Hon'ble Division bench of this Court held that :

"24. In the case of Premraj Mundra vs. Md. Manech Gazi reported in AIR 1951 Cal. 156, approved by the Apex Court in the aforesaid decision, Sinha, J. (as His Lordship then was) laid down the following principles required to be followed by a Court before invoking the jurisdiction under Order 38 Rule 5:
"(10) From a perusal of all the authorities, I think that the following guiding principles can be deduced:
(1) That an order under O. 38, Rr. 5 & 6, can only be issued, if circumstances exist as are stated therein.
(2) Whether such circumstances exist is a question of fact that must be proved to the satisfaction of the Court.
(3) That the Court would not be justified in issuing an order for attachment before judgment, or for security, merely because it thinks that no harm would be done thereby or that the defts would not be prejudiced.
(4) That the affidavits in support of the contentions of the applicant, must not be vague, & must be properly verified. Where it is affirmed true to knowledge or information or belief, it must be stated as to which portion is 7 true to knowledge, the source of information should be disclosed, and the grounds for belief should be stated.
(5) That a mere allegation that the deft, was selling off & his properties is not sufficient. Particulars must be stated.
(6) There is no rule that transactions before suit cannot be taken into consideration, but the object of attachment before judgment must be to prevent future transfer or alienation.
(7) Where only a small portion of the property belonging to the deft. is being disposed of, no inference can be drawn in the absence of other circumstances that the alienation is necessarily to defraud or delay the pltfs. claim.
(8) That the mere fact of transfer is not enough, since nobody can be prevented from dealing with his properties simply because a suit has been filed. There must be additional circumstances to show that the transfer is with an intention to delay or defeat the pltf s. claim. It is open to the Court to look to the conduct of the parties immediately before suit, & to examine the surrounding circumstances, & to draw an inference as to whether the deft. is about to dispose of the property, and if so, with what intention. The Court is entitled to consider the nature of the claim & the defence put forward."
"25. Applying the aforesaid principles to the facts of the present case, we find that the statement that has been made in the application for attachment before judgment was that the defendant is in ruinous condition and that if the decree was passed in the suit, the plaintiff would not be in a position to execute the decree if the defendant was able to transfer or alienate the property mentioned. On the basis of such vague allegation, in our view, no order or direction to give security or attachment can be passed as held above. There is even no allegation that the defendant is trying to remove or dispose of its properties in order to obstruct or delay the execution of the decree that may be passed against it."

In the instant case, the plaintiff has only averred that :

"54. The plaintiff apprehends that the defendant, with the intent to obstruct and/or delay the execution of any decree that may be passed against it in the present suit, is about to dispose of and/or otherwise render inaccessible the whole and/or part of the funds in the defendant's said bank account being Account No. 08344015005486 held with Oriental 8 Bank of Commerce, Sigra, Varanasi Branch situated at D-58 9, A-1, Sigra, Varanasi - 221002."

In view of the of the above, this Court is of the view that ingredients of the provisions of Order 38, Rule 5 is not attracted and thus the prayer (b)(c) and (d) are rejected.

As regard the prayer (a), the Counsel for the defendants prays for time to file affidavit in opposition. Let, affidavit in opposition be filed within 3 weeks after Puja Vacation, reply, if any, be filed within two (2) weeks thereafter.

List the matter on 07.12.2022.

(KRISHNA RAO, J.) p.d