Karnataka High Court
The National Small Industries ... vs M/S.Mysore Lamp Works Limited on 9 June, 2023
Author: P.S.Dinesh Kumar
Bench: P.S.Dinesh Kumar
IN THE HIGH COURT OF KARNATAKA AT BENGALURU
DATED THIS THE 9TH DAY OF JUNE, 2023
PRESENT
THE HON'BLE MR. JUSTICE P.S.DINESH KUMAR
AND
THE HON'BLE MR. JUSTICE C.M. POONACHA
R.F.A. No.1558 OF 2010 (MON)
BETWEEN
THE NATIONAL SMALL INDUSTRIES
CORPORATION LTD.THE COMPANY REGISTERED
UNDER THE COMPANIES ACT 1956
WHOLLY OWNED BY GOVERNMENT OF INDIA,
HAVING ITS REG. OFFICE AT NSIC BHAVAN,
OKHLA INDUSTRIAL ESTATE,
NEW DELHI 110020 &
HAVING ONE OF ITS BRANCH OFFICES AT
NO.C-424, PEENYA 1ST STAGE
BEHIND PEENYA POLICE STATION
BANGALORE - 560058
REP BY ITS CHIEF MANAGER
SHRI M L PRAKASHA
... APPELLANT
(BY SRI S KRISHNA SWAMY, ADVOCATE)
AND
1. M/S.MYSORE LAMP WORKS LIMITED
OLD TUMKUR ROAD,
MALLESHWARAM WEST,
BANGALORE-560055,
REP. BY ITS CHAIRMAN AND
MANAGING DIRECTOR
2
2. M/S FLOU-LITE PRIVATE LIMITED
PLOT M-11, 7TH CROSS,
1ST STAGE,PEENYA INDUSTRIAL ESTATE,
BANGALORE-560068
REP. BY ITS DIRECTOR
SRI. B.T.AJWANI.
...RESPONDENTS
(NOTICE TO R1 IS DISPENSED WITH V/O DTD 1.10.2012
R2 SERVED AND UNREPRESENTED)
THIS RFA IS FILED U/SEC. 96, OF CPC, AGAINST THE
JUDGMENT AND DECREE DATED 31.05.2010 PASSED IN
O.S.7869/2001 ON THE FILE OF THE XXVII-ADDL. CITY CIVIL
JUDGE, BANGALORE, DECREEING THE SUIT FOR RECOVERY OF
MONEY AND ETC.
THIS APPEAL HAVING BEEN HEARD AND RESERVED FOR
JUDGMENT ON 06.04.2023, COMING ON FOR PRONOUNCEMENT
OF JUDGMENT, THIS DAY, POONACHA J., DELIVERED THE
FOLLOWING:
JUDGMENT
The above appeal is filed under Section 96 of the Code of Civil Procedure, 1908 (hereinafter referred to as the 'CPC') by the Plaintiff challenging the judgment and decree dated 31.5.2010 passed in OS No.7869/2001 by the XXVII Additional City Civil Judge, Bengaluru (hereinafter referred to as the 'Trial Court'), wherein the suit for recovery filed by the Plaintiff has been decreed only against the first Defendant and the suit against the second Defendant is dismissed. In the present appeal, the 3 Appellant has sought for decreeing the suit against the second Defendant.
2. For the sake of convenience, the parties herein are referred as per their rank before the Trial Court.
3. The case of the Plaintiff necessary for consideration of the present appeal is that, for the purpose of assisting the Small Scale Industries, various schemes have been introduced by the Plaintiff including bill discounting known as 'Integrated Marketing Support Programme'. That the first Defendant is engaged in the manufacture of fluorescent lamps/tubes and accessories and was enjoying bill discounting facility since 1994 and limit of the said facility was enhanced periodically. That the bill discounting facility was granted under certain terms and conditions.
3.1 That several small scale industries approached the Plaintiff to finance for selling their products and they identified the first Defendant who agreed to purchase the materials from them. The second Defendant was one 4 among such small scale industry who approached the Plaintiff seeking financial assistance. That the second Defendant was engaged in the manufacture of such items as required by the first Defendant and upon the first Defendant purchasing the materials, the second Defendant approached the Plaintiff with a request to finance and discount the bills raised on the first Defendant.
3.2 It is the further case of the Plaintiff that under the said bill discounting facility the first Defendant agreed to pay the value of the goods as per the bills raised by its suppliers along with interest, service charges, etc., as agreed, directly to the Plaintiff. The second Defendant being a supplier to the first Defendant had knowledge of the terms and conditions of the bill discounting facility and agreed and consented to pay to the Plaintiff such sums due and payable under the bill discounting scheme in the event of non payment by the first Defendant.
3.3 Accordingly, at the request of the second Defendant the Plaintiff advanced monies against Hundies 5 drawn on the first Defendant, the particulars of which are as follows:
Sl.No Invoice No. Hundi No. Date of Value of Date & dated Finance goods (Amount of finance) 01 886/24.3.99 347/30.7.99 30.07.1999 Rs.1,00,920 & 899/31.3.99 3.4 That though the bills were accepted by the first Defendant, payments were not forthcoming in spite of repeated requests and demands made by the Plaintiff.
That the second Defendant by letter dated 30.7.1999 had undertaken to be liable for the said bills as principal debtor. Hence, the Plaintiff filed the suit for recovery of a total sum of `1,51,119/- (Rupees one lakh fifty one thousand one hundred and nineteen only) together with interest at 19.5% p.a., and service charges as also costs.
4. The first Defendant entered appearance and contested the suit filed by the Plaintiff by filing written statement inter alia denying the case of the Plaintiff. The first Defendant also contended that the suit is barred by 6 limitation. The second Defendant remained absent and was placed ex parte.
5. The Trial Court framed six issues. The Representative of the Plaintiff was examined as PW.1 and Exs.P1 to P8 were marked in evidence. The Representative of the first Defendant was examined as DW.1 and the documents confronted to DW.1 were marked as Exs.P9 to P12. No documents were marked on behalf of the first Defendant.
6. The Trial Court by its judgment and decree dated 31.5.2010 decreed the suit of the Plaintiff only against the first Defendant and dismissed the suit against the second Defendant. Being aggrieved, the present appeal is filed.
7. Sri.S.Krishna Swamy, learned Counsel for the Appellant/Plaintiff contended:
i) that the liability of the second Defendant under the bill discounting scheme having been specifically 7 pleaded as also evidence having been adduced regarding the same and the aspect regarding the liability of the second Defendant having been uncontested since the second Defendant was placed ex parte, the suit ought not to have been dismissed against the second Defendant;
ii) that the second Defendant by its letter dated 30.7.1999 (Ex.P4) had specifically undertaken to be liable in respect of the bills discounted as principal debtor and the Trial Court erred in not considering the same;
iii) that during the pendency of the suit, the Plaintiff has settled the matter with the first Defendant and in respect of 14 suits filed by the Plaintiff with regard to recovery of amounts pertaining to bill discounting facility, in full and final settlement has received a sum of `1,07,00,000/- from the first Defendant and that it was entitled to continue the suit as against the second Defendant.
8
8. Notice to the first Defendant has been dispensed with and the second Defendant has been served with the notice of the present appeal and is unrepresented.
9. We have considered the submissions of the learned counsel for the Appellant and perused the material on record.
10. The questions that arise for consideration are:
i) Whether the dismissal of the suit against the second Defendant is just and proper?
ii) Whether the suit is liable to be decreed only against the second Defendant as sought for by the Appellant/Plaintiff?
Re. Question No.(i):
11. The Trial Court while dismissing the suit against the second Defendant has recorded the following findings:
"17. Plaintiff alleges that, both the defendants are jointly and severally liable to pay the suit claim with interest and service charges. As could be seen from the records of this case, the main transaction was in between plaintiff and 9 defendant No.1. Defendant No.2 is the supplier of goods to the first defendant. As per the invoices it supplied the goods and presented the hundi for payment drawn by the first defendant and accordingly, plaintiff has paid the amount to the second defendant by discounting the hundi. So defendant No.2 is mainly a supplier of the goods ordered by defendant No.1. So the real transaction is in between plaintiff and defendant No.1 with regard to recovery of money financed by Plaintiff Company. There exists no previty of contract between Plaintiff Company and defendant No.2. So, in this case, defendant No.1 alone is liable to pay the suit claim and not the defendant No.2."
12. It is forthcoming from para 10 of the plaint that the Plaintiff has specifically pleaded regarding the letter dated 30.7.1999 written by the second Defendant, wherein it has confirmed its liability to the Plaintiff as principal debtor in the event of non payment of the amount by the first Defendant. In the letter dated 30.7.1999 (Ex.P4) written by the Director of the second Defendant to the Bill Discounting Department of the Plaintiff, the second Defendant has specifically undertaken to be liable to the bills as principal debtor. The relevant portion is extracted herein below for ready reference: 10
"We confirm that NSIC will be under no obligation to present the bills for payment on due dates and not with standing the non-presentation in case the payment is not made by M/s. The Mysore Lamp Works Ltd., @ on due dates, we will remain liable on the said bills as principal debtors.
We also agree that we shall have no objection to NSIC advising our bankers of sanction of the above mentioned Bills financing facility."
13. Having regard to the specific undertaking given by the second Defendant as is forthcoming from the letter dated 30.7.1999 (Ex.P4) and this aspect of the matter having also been specifically pleaded by the Plaintiff, the finding recorded by the Trial Court is erroneous and is liable to be interfered with. The suit of the Plaintiff has also not been contested by the second Defendant. Hence, the Trial Court ought not to have absolved the second Defendant of its liability to pay the amounts.
14. The question No.(i) framed for consideration is answered in the negative, in favour of the Plaintiff. Re. Question No.(ii):
15. In the prayer made in the plaint, the Plaintiff has sought for a decree against both the Defendants. The 11 Plaintiff has specifically averred in para 13 of the plaint that the Defendants are jointly and severally liable to pay the suit claim.
16. It is forthcoming from letter dated 25.4.2006 (Ex.P9) and 15.9.2006 (Ex.P10) that proposals were exchanged between the Plaintiff and the first Defendant for One Time Settlement to pay the outstanding dues. Vide letter dated 14.12.2006 (Ex.P11) the first Defendant offered to pay a sum of `1,12,00,008/- (Rupees One Crore Twelve Lakhs and Eight Only) in settlement of its dues. Vide letter dated 9.3.2007 (Ex.P12) the Plaintiff intimated the first Defendant that it has accepted the proposal for payment of the said sum of `1,12,00,008/- (Rupees One Crore Twelve Lakhs and Eight Only) and upon receipt of the same, the suits filed against the first Defendant will be withdrawn.
17. In the Memorandum of Appeal, the Appellant/Plaintiff has averred as follows: 12
"6. After matter was heard for final arguments and the matter was posted for judgment plaintiff received a sum of `1,07,00,000/- from 1st defendant and this amount has to be approximated towards 14 suits filed and propitiate share available in the suit is `1,00,920.
7. The plaintiff appropriated a sum of `1,00,920/- towards the debt payable by the 1st defendant in this suit in full satisfaction and the balance money was to be recovered by the plaintiff from 2nd defendant."
18. The prayer made in the Memorandum of Appeal is extracted herein below for ready reference:
"Wherefore it is prayed that the Hon'ble Court be pleased to set aside the judgment and decree dated 31.05.2010 passed in O.S. 7869/2001 by XXVII Additional City Civil Judge, Bangalore or by allowing this appeal with costs thought out by decreeing the suit against defendant No.2 in the interest of equity and justice."
19. Having regard to the aforementioned and in view of the fact that liability of Defendant Nos.1 and 2 is joint and several and in view of the settlement between the Plaintiff and the first Defendant and the prayer made in the present appeal is liable to be granted. Hence, question No.(ii) framed for consideration is answered in the affirmative.
13
20. In view of the aforementioned, we pass the following:
ORDER i. The above appeal is allowed with costs;
ii. The judgment and decree dated 31.5.2010 passed in OS.No.7869/2001 on the file of the XXVII Addl. City Civil Judge, Bengaluru, is modified by holding that the suit of the Plaintiff is decreed against Defendant No.2.
iii. The judgment and decree dated 31.5.2010 passed in OS No.7869/2001 in all other respects shall remain unaltered.
Sd/-
JUDGE Sd/-
JUDGE nd