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 11, Cited by 0]

Delhi District Court

M/S Icici Bank Ltd vs Naresh Sharma on 12 November, 2020

 IN THE COURT OF SHRI MAN MOHAN SHARMA, DISTRICT
  JUDGE (COMMERCIAL COURT)­06, CENTRAL DISTRICT
             TIS HAZARI COURTS, DELHI

IN THE MATTER OF :­

                    CS (Commercial) No. 2227/2019

M/s ICICI Bank Ltd.
Having Its Registered Office at
ICICI Bank Tower, Near Chakli Circle,
Old Padra road, Vadodara 39007,
Gujarat, India
Inter Alia Having its Branch Office at
E­Block, Videocon Tower,
Jhandewalan Extention,
New Delhi­110055
                                                           .....Plaintiff
                               VERSUS

Naresh Sharma
S/o Sh. Bhagwati Swaroop
(Borrower),
R/o Flat no. 314,
Anand Kunj Appartment,
Vikas Puri, Delhi­110018                            .....Defendant no. 1

Naveen Sharma
S/o Sh. Naresh Sharma,
(Co­Borrower)
R/o Flat no. 314,
Anand Kunj Appartment,
Vikas Puri, Delhi­110018                            .....Defendant no. 2




CS (Comm.) No. 2227/2019                                  Page 1 of 10
       Date of Institution              :                 23.09.2019
      Date of Reserve of Judgment      :                 10.11.2020
      Date of Judgment                 :                 12.11.2020

JUDGMENT

1. The plaintiff has instituted a suit for recovery of ₹14,71,019.24 (Rupees Fourteen Lakh Seventy One Thousand Nineteen and Paisa Twenty Four only) against the defendant on 23.09.2019.

Plaintiff's Case

2. Briefly stated the case of the plaintiff is that it is a body corporate under the provisions of the Companies Act 1956. The suit has been instituted through its authorized representative Ms. Nitu Srivastava.

3. The defendants approached the plaintiff for grant of a loan for purchase of a vehicle. The plaintiff acceded to the request of the defendants and sanctioned them a loan. The relevant particulars of the credit facility sanctioned by the plaintiff to the defendants are as under:

       Loan Account no.                          LVDEL00036430643

       Date of execution of documents            14.09.2017

       Make and Model of the vehicle             AL 2518

       Registration number of vehicle            HR-63D-6523

Equated Monthly Installment (EMI) Rs.49,135/-

       Rate of Interest                          9.76%

       Number of EMIs                            48

       Date of Commencement                      14.09.2017




CS (Comm.) No. 2227/2019                                          Page 2 of 10

4. The defendants executed various documents for a valuable consideration which included

(i). Credit Facility Application form;

(ii). Deed of Hypothecation;

(iii). Irrevocable Power of Attorney

5. After making certain payments, the defendants defaulted in repayment and therefore, the loan has been recalled vide loan recall notice dated 06.07.2019 calling upon him to make the payment of amount outstanding. Despite being duly notified the defendants did not come forward to pay the outstanding amount constraining the plaintiff to institute the instant suit.

6. The plaintiff has prayed that the suit be decreed in the sum of ₹14,71,019.24 (Rupees Fourteen Lacs Seventy One Thousand Nineteen and Paisa Twenty Four only) with interest @9.76% per annum w.e.f. 16.08.2019 till the realisation of the amount. Cost of the suit has also been prayed for.

Service of the Defendant

7. The process had been sent to defendants and he had been served as recorded in the minutes of proceedings dated 26.08.2020.

8. Despite service the defendants did not cause their appearance despite opportunity.

Plaintiff's Evidence

9. In its evidence, the plaintiff has examined only one witness i.e. Sh. Mohit Grover its Authorized Representative, as PW­1.

CS (Comm.) No. 2227/2019 Page 3 of 10

10.PW1 tendered his oral evidence contained in affidavit Ex.PW1/A He tendered the following documents in evidence:­ Documents Exhibits Copy of Power of Attorney Ex.PW1/1 Credit Facility Application Ex. PW1/2 Deed of Hypothecation Ex.PW1/3 Copy of Irrevocable Power of Ex.PW1/4 Attorney Copy of Loan Recall Notice Ex.PW1/5 Post Receipt of legal notice Mark 'X' Statement of Account Ex.PW1/6 Certificate u/s 2A of the Bankers Ex.PW1/7 Books Evidence Act Certificate under Section 65­B of Ex.PW1/8 Indian Evidence Act, 1872

11.The plaintiff evidence has been closed on 10.11.2020.

Arguments

12.I have heard the submissions advanced by Sh. Diwanshu, ld. counsel for the plaintiff.

13.Ld. counsel for plaintiff has submitted that the subject matter of the suit is a commercial dispute within the meaning of section 2(c) (i) and other applicable provisions of the Commercial Courts Act, 2015.

14.The plaintiff is a bank. The evidence of its sole witness has been based upon the records maintained by the bank in the ordinary CS (Comm.) No. 2227/2019 Page 4 of 10 course of its banking business.

15.The testimony of the plaintiff's witness has remained unchallenged and un­impugned as the defendant has not come forward to defend the suit despite being duly served.

16.The suit is within the limitation. There is no legal impediment that the suit cannot be decreed in favour of the plaintiff.

17.The plaintiff has relied upon the judgment rendered on 31.01.2018 by the Hon'ble High Court of Delhi in RFA No. 297/2015 titled 'M/S ICICI Bank Limited versus Kamini Sharma & Another' wherein on the similar facts the suit of the plaintiff has been decreed. Thus, the plaintiff is entitled to a decree with costs.

Appreciation of Evidence & Arguments

18. On a meaningful reading of the plaint, the suit is apparently within the provisions of the Commercial Court Act, 2015 and the transaction, which is subject matter of the suit, is squarely covered by the definition of a commercial dispute within the meaning of section 2(c) of the Act.

19.The summons which has been sent to the defendants in this case have been the summons for the settlement of issues. The summons did not put the defendants on a caveat that in case of his non­ appearance the averment in the plaint shall be deemed to be admitted. Thus, even when the defendants have not come forward to contest the suit and has been proceeded as ex­parte, the plaintiff is still liable to prove its case on pre­ponderance of probabilities.

CS (Comm.) No. 2227/2019 Page 5 of 10

20. PW­ 1 has tendered his oral evidence which is contained in his affidavit Ex. PW1/A. A question may arise here that PW1 is not privy to the execution of various documents on which the cause of action has been founded upon by the defendants. On this aspect the Ld. Counsel for the plaintiff has placed strong reliance on judgment passed on 31.01.2018 by our own High Court in RFA No. 297/2015 titled 'M/S ICICI Bank Limited versus Kamini Sharma & Another'. The sum and substance of the facts of the said case are similarly placed as the facts in the case under consideration.

21.PW1 has tendered in evidence his Power of Attorney as Ex. PW1/1. A presumption about its due execution and authentication emanates under section 85 of the Indian Evidence Act.

22.The authority to sue on behalf of the plaintiff has been stated in clause 1 of Ex. PW1/1 and in many of its various clauses other incidental and ancillary powers have been vested in favour of PW1.

23.One pertinent question that may arise is whether the power to give evidence can be delegated. The answer has to be in negative in view of the law laid down by the Hon'ble Apex Court in Man Kaur (Dead) by LRs vs. Hartar Singh Sandhwa (2010) 10 SCC 512.

24. The evidence in this case is primarily documentary. The documents tendered in evidence by the plaintiff are the documents maintained by a bank in the ordinary course of its business. Though the exceptions cannot be ruled out, but generally taking a CS (Comm.) No. 2227/2019 Page 6 of 10 judicial notice of the banking business, these documents can be considered to be duly executed in due course of the business and capable of binding the parties into a contractual relationship.

25.A civil case proceeds on the doctrine of pre­ponderance of probabilities and not on proof beyond reasonable doubt. There is no denying the fact that non­appearance of defendants cannot be taken as a circumstance against him to draw an inference that it tantamount to an admission of the case of the plaintiff, as there may be thousand and one reasons for his non­appearance, and the Court cannot speculate into the reasons for his non­appearance on some analogy based on certain conjectures and surmises. Yet, it is the settled law that in any trial absolute certainty is a myth and the law has provided for working solution in the form of doctrine of pre­ponderance of probabilities. Placing reliance upon the judgement cited by the plaintiff and on the strength of the pronouncement made therein there is enough room to take the documents tendered by the plaintiff on their face value without any demur.

26.Thus, appreciating the evidence tendered by the plaintiff it is clear that the defendants had approached the plaintiff bank and executed Ex. PW1/2 seeking a credit facility. The bank acceded to the request and consequent upon the same the defendants executed various loan documents viz. Ex. PW1/3 and Ex. PW1/5. The defendant made various payments but later on failed to adhere to CS (Comm.) No. 2227/2019 Page 7 of 10 the financial discipline. The various transactions have been recorded in the statement of account Ex. PW1/6, maintained by the plaintiff in the ordinary course of its business. The same being electronic records have been accompanied with certificates under the Bankers' Books Evidence Act and the Indian Evidence Act respectively. As such they are admissible in evidence without production of the originals or the production of the computer system.

27.The plaintiff has also served a notice Ex. PW1/5 upon the defendants calling upon him to clear the outstanding in his account. Due to non­compliance of its terms on the part of the defendants, the plaintiff took legal recourse by filing the instant suit for recovery.

28.The loan has been disbursed on 14.09.2017. The suit has been instituted on 23.09.2019 and the same is therefore within the prescribed period of limitation.

29.The plaintiff has claimed the suit amount, the components of which have been stated in Ex.PW1/6 as under:

        Particulars                         Amount ₹
        Principal outstanding               13,39,434.90
        Late Payment Penalty                19,590/­
        Cheque bouncing charges             4,130/­
        Interest for the month              2,890.50
        Prepayment charges                  63,221.34
        Interest on pending installments    41,752.50
        Total                               1,471,019.24



CS (Comm.) No. 2227/2019                                    Page 8 of 10

30. The plaintiff is entitled to the outstanding principal and interest. It is also entitled to the late payment penalty and cheque bouncing charges as the same have been occasioned due to the acts and omissions of the defendant. The same flow from the contractual relationship as per the terms and conditions settled and part forming of the loan documents. However no right to claim the pre­ payment charges has been established by the plaintiff for the reason that it is case of recall of the loan on the part of the plaintiff and not a foreclosure on the part of the defendants. Thus, the plaintiff is not entitled to the same.

31.The plaintiff has claimed interest w.e.f. 16.08.2019. It was incumbent upon the plaintiff to capitalize the interest in the suit amount as on the date of filing and he ought to have paid the court fee accordingly. Thus, the plaintiff is entitled to interest only from the date of institution of the suit. The plaintiff is entitled to interest @ 9.76% per annum which is the contractual rate of interest and the same appears to be just and proper in the contemporary business milieu, risk factors involved and other attendant circumstances.

32.Thus the suit of the plaintiff is liable to be decreed in terms as stated above.

ORDER

33.The suit of the plaintiff is decreed in the sum of ₹14,07,797.90 (Rupees Fourteen Lakh Seven Thousand Seven Hundred Ninety CS (Comm.) No. 2227/2019 Page 9 of 10 Seven and Ninety Paisa only) with simple interest @ 9.76% per annum from the date of institution of the suit i.e. 23.09.2019 till realization of the entire amount, against both the defendants jointly and severally.

34.The plaintiff shall be entitled to the costs of the suits as well as per the rules. Certificate of counsel fee (if any submitted) be taken into reckoning while computing the costs.

35.Decree shall be drawn accordingly.

Copy of the Judgment

36.In compliance of the provisions of the Order XX Rule 1 of the Code of Civil Procedure (as amended up­to­date by the Commercial Courts Act, 2015) a copy of this judgment be issued to all the parties to the dispute through electronic mail, if the particulars of the same have been furnished, or otherwise.

37.File be consigned to the Record Room.

                                                      Digitally signed
                                                      by MANMOHAN
                                    MANMOHAN
Announced in the open court         SHARMA
                                                      SHARMA
                                                      Date: 2020.11.12
on 12.11.2020                                         16:37:24 +0530
                                        (Man Mohan Sharma)
                                 District Judge (Commercial Court)­06

Central District, Tis Hazari Courts,Delhi CS (Comm.) No. 2227/2019 Page 10 of 10