Delhi High Court
Union Of India vs A.M.Mishra & Ors on 29 October, 2013
Author: Rajiv Sahai Endlaw
Bench: Rajiv Sahai Endlaw
*IN THE HIGH COURT OF DELHI AT NEW DELHI
% Date of decision: 29th October, 2013
+ RFA 532/2004
UNION OF INDIA ..... Appellant
Through: Mr. Amrit Pal Singh, CGSC with Mr.
R.P. Singh, Advs.
Versus
A.M.MISHRA & ORS ..... Respondents
Through: None.
CORAM :-
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW
RAJIV SAHAI ENDLAW, J
1. The appeal impugns the judgment and decree dated 1 st April, 2004 of
the Addl. District Judge, Delhi of dismissal of Suit No.115/2002 filed by the
appellant for recovery of Rs.16,11,569.44p jointly and severally from the
three defendants/respondents.
2. Notice of the appeal was issued and the Trial Court record
requisitioned. The appellant/plaintiff did not take any steps for service of the
respondents/defendant and vide order dated 27 th February, 2007 last
opportunity was given to the appellant/plaintiff with the direction that if the
appellant/plaintiff did not take steps the appeal shall be dismissed for non-
RFA No.532/2004 Page 1 of 14
prosecution. Thereafter, though steps were taken but ineffective. Ultimately
notice was issued pursuant to order dated 10 th March, 2008. The said notices
were received back with the report that the respondents/defendants No.1&2
were not found at the address furnished and the respondent/defendant no.3
had died. Thereafter again no effective steps were taken on behalf of the
appellant/plaintiff, neither for furnishing fresh addresses of the
respondents/defendant no.1&2 nor for substitution of the legal
representatives of the respondent/defendant no.3. Ultimately on notice being
issued it was reported that the respondent/defendant no.2 had also died.
Thereafter also no steps were taken for substitution of legal heirs of the
respondents/defendants no.2&3. As far as the respondent no.1 is concerned,
he was ultimately ordered to be served by publication in the newspaper
Times of India and was so served. The order dated 10 th September, 2013 of
the Registrar (Appellate) records that the respondent/defendant no.3 had
been ordered to be deleted from the array of defendants before the Trial
Court itself. None appeared for the respondent/defendant no.1 despite
publication. The respondent/defendant no.1 was vide order dated 8 th
October, 2013 proceeded against ex parte. The appellant/plaintiff having not
taken any steps for service of the legal heirs of the respondent/defendant
RFA No.532/2004 Page 2 of 14
no.2, the appeal in so far as against the respondent/defendant no.2 has
abated. The counsel for the appellant/plaintiff has been heard.
3. The appellant/plaintiff on 3rd June, 2002 instituted the suit from which
this appeal arises, pleading:-
(a). that the appellant/plaintiff has been administering the National
Scheme of Scholarship for study Abroad to provide financial
assistance to meritorious students who are citizens of India and
who do not have the means to go Abroad for higher studies;
(b). that in response to the offer for grant of scholarship under the
said scheme for the year 1984-85, the respondent/defendant
no.1 applied and was selected and awarded the scholarship for a
period of two years i.e. from 23 rd September, 1985 to 22nd
September, 1987 on the terms & conditions contained in the
letter dated 10th October, 1984 of the appellant/plaintiff to the
respondent/defendant no.1 who accepted the said conditions
and which inter alia provided for execution of a bond with the
appellant/plaintiff;
RFA No.532/2004 Page 3 of 14
(c). that in accordance with the aforesaid terms & conditions, each
of the respondents/defendants no.1 to 3 executed a bond,
binding themselves that in case of violation they and their heirs
would pay to the appellant/plaintiff all monies paid to the
respondent/defendant no.1 or expended on his account as part
of the said scholarship together with interest thereon;
(d). that at the time of grant of scholarship, the
respondent/defendant no.1 was an employee of J.K. Paper
Mills, Jaykapur, Korput, Orissa and as per terms of the bond he
was to rejoin his employer within a period of not more than one
month from the date of arrival back in India and to serve in
India for a minimum period of three years;
(e). that the term of scholarship of the respondent/defendant no.1
was extended till 22nd September, 1988;
(f). that the respondent/defendant no.1 however did not return to
India and chose to remain in USA;
RFA No.532/2004 Page 4 of 14
(g). that the respondent/defendant no.1 was accordingly declared a
violator of the bond executed by him and the appellant/plaintiff
on 10th May, 1991 raised a demand for Rs.15,99,469.44p
against him besides some other expenses and on 31 st July, 1995
increased the demand to Rs.16,11,569.44p by addition of the
other expenses;
(h). that in accordance with the bond, the respondent/defendant no.1
is also liable to pay interest at 14.5% per annum;
(i). that no response was received from the respondent/defendant
no.1 and enquiries were made from the respondent/defendants
no.2&3;
(j). that the respondent/defendant no.1 ultimately on 20 th October,
1995 responded stating that if suitable job according to his
qualifications was offered, he was willing to return to India;
(k). that the said response of the respondent/defendant no.1 was not
in accordance with the terms on which scholarship was granted
to him; and,
RFA No.532/2004 Page 5 of 14
(l). accordingly the suit for recovery of Rs.16,11,569.44p with
pendente lite and future interest at 14.5% per annum from the
respondent/defendant no.1 and if not paid by the
respondent/defendant no.1, from the respondents/defendants
no.2&3, was filed.
4. The respondent/defendant no.2, upon being served with the summons
of the suit, besides written statement filed an application under Order 7 Rule
11 of the CPC on which the following preliminary issue was framed on 1 st
November, 2002:-
"Whether the suit is barred by limitation?"
5. Vide order dated 23rd November, 2002 the said preliminary issue was
decided in favour of the appellant/plaintiff by observing that the application
under Order 7 Rule 11 was premised on the limitation being three years from
the date of cause of action but the applicable Article of the Schedule to the
Limitation Act, 1963 was Article 112 since the suit was on behalf of the
Union of India i.e. Central Government and the limitation for filing the suit
was 30 years and which had not expired and the suit was thus within time.
RFA No.532/2004 Page 6 of 14
6. Summons of the suit sent to the respondent/defendant no.3 were
received back with the report that he had died. The counsel for the
appellant/plaintiff on 23 rd April, 2003 informed the Suit Court that it had
been confirmed by the District Authority that the family of the deceased
respondent/defendant no.3 was not in a comfortable position from the
financial point of view and so the appellant/plaintiff was not desirous of
impleading his legal representatives. The counsel for the
respondent/defendant no.2 opposed, stating that the liability was joint and
several on all the respondents/defendants and non-impleadment of the legal
heirs of the respondent/defendant no.3 would affect the rights of the
respondent/defendant no.2. However the said objection was overruled
reasoning that the decretal amount of the share of the legal heirs of the
respondent/defendant no.3 could be recovered by the respondent/defendant
no.2 and the appellant/plaintiff was exempted from substitution of the legal
heirs of the respondent/defendant no.3 whose name was struck off from the
memo of parties of the suit.
7. The respondent/defendant no.1 failed to appear before the Suit Court
also despite service by publication and was on 28 th May, 2003 proceeded
against ex parte.
RFA No.532/2004 Page 7 of 14
8. The respondent/defendant no.2 contested the suit besides on legal
pleas, pleading that the appellant/plaintiff did not care to make any
arrangement for the job security and employment in India of the
respondent/defendant no.1 and the respondent/defendant no.1 had thus not
violated any terms & conditions of the bond.
9. Even though the aspect of limitation had been decided on 23rd
November, 2002 under a preliminary issue but on 17 th July, 2003 on the
pleadings of the parties, the following issues including on the aspect of
limitation were framed:-
"(i). Whether the plaintiff is entitled to the decree of the
suit amount with interest? OPP
(ii). Whether this Court has no territorial jurisdiction to
entertain the present suit? OPD
(iii). Whether the suit has been signed, verified and
filed by duly authorized person? OPP
(iv). Whether the suit is barred by limitation? OPD
(v). Whether the suit is without any cause of action qua
defendant No.2? OPD
(vi). Whether the suit is bad since the bond is not
adequately stamped and as such suit is liable to be
dismissed? OPD
(vii). Whether Court fees paid on the plaint is
insufficient? OPD
(viii). Relief."
RFA No.532/2004 Page 8 of 14
10. The appellant/plaintiff examined its Under Secretary, Ministry of
Human Resource Development in support of its claim. The
respondent/defendant no.2 alone appeared as a witness in his defence. No
other witnesses were examined.
11. The learned Addl. District Judge, vide the impugned judgment has
dismissed the suit, finding/observing/holding:-
(A). that the Court at Delhi had territorial jurisdiction to try the suit;
(B). that the plaint in the suit, though could be signed and verified
by an Under Secretary of the Government conversant with the
facts, but the Under Secretary who had signed and verified the
plaint had joined the Department only on 1 st January, 2001 and
was thus not conversant with the facts and the suit was thus not
signed, filed and verified by a competent person on behalf of
the appellant/plaintiff;
(C). that the respondents/defendants no.1 to 3 had executed the bond
on 5th September, 1985; that the terms and conditions of the
RFA No.532/2004 Page 9 of 14
bond were violated when the respondent/defendant no.1 failed
to return to India on/or before 22 nd September, 1988; that
Article 30 of the Limitation Act provides limitation of three
years on a bond subject to a condition, commencing from the
date when the condition is broken; that the suit had been filed
on 3rd June, 2002 i.e. after more than three years when the cause
of action accrued to the appellant/plaintiff; the suit was thus
barred by time; issue No.5 was accordingly decided in favour of
the respondent/defendant No.2 against the appellant/plaintiff;
(D). that bond on which the suit was based was not duly stamped
and was thus impounded and issue no.6 decided accordingly;
and,
(E). the appellant/plaintiff was held to have paid appropriate Court
Fees on the plaint.
however in view of the findings on issues no.3,4&6 the suit was
dismissed.
RFA No.532/2004 Page 10 of 14
12. To summarize, though the appellant/plaintiff was held entitled to the
monies for recovery of which the suit was filed, the suit was dismissed on
the grounds of:-
(i). the claim therein being barred by time;
(ii). the suit having not been filed and the plaint having not been
signed and verified by a duly authorized person on behalf of the
appellant/plaintiff and;
(iii). the bond on which the suit was based being not duly stamped.
13. I find error apparent on the face of the record in so far as the first and
the third of the aforesaid three grounds on which the suit has been dismissed.
The learned Addl. District Judge under issue no.6 having impounded the
document and having directed recovery of deficient stamp duty and penalty
thereon, could not have dismissed the suit on the said ground. Moreover the
learned Addl. District Judge totally lost sight of the fact that the
appellant/plaintiff was the Union of India and even if, as a party to the bond,
liable for payment of stamp duty, was exempt under Proviso (1) to Section 3
of the Indian Stamp Act, 1899 from payment of Stamp Duty.
RFA No.532/2004 Page 11 of 14
14. As far as the first of the aforesaid grounds of limitation on which the
suit has been dismissed is concerned, the counsel for the appellant/plaintiff
is correct in contending that the issue of limitation having been decided on
23rd November, 2002 on a preliminary issue framed at the instance of the
respondent/defendant no.2, could not have been revisited by the learned
Addl. District Judge. Not only so, the learned Addl. District Judge while
adjudicating the aspect of limitation, again lost sight of the fact that the
appellant/plaintiff was the Central Government/Union of India the limitation
prescribed for suits by whom is 30 years and not three years. Thus the said
ground given for dismissal of suit is also patently erroneous.
15. That leaves the ground, of the suit having not been filed and the plaint
having not been signed and verified by a duly authorized person on behalf of
the appellant/plaintiff. In this respect the learned Addl. District Judge though
has held that person who had filed the suit and signed and verified the plaint
on behalf of the appellant/plaintiff was occupying the office which was
authorized to institute the suit and sign and verify the plaint but has held the
suit to be not duly filed, signed and verified for the reason of the said officer
being not familiar with the facts for the reason of having joined the
concerned Department after the date when the cause of action had accrued. I
RFA No.532/2004 Page 12 of 14
am afraid this is not the correct position in law. The officers in the various
departments of the Government are transferred/shuffled from time to time
and it is not essential that the officer in whose regime the cause of action has
accrued would be there when the suit is filed, especially when the limitation
therefor provided is of 30 years. Moreover, familiarity with the facts can
also be on the basis of records and need not be only by being personally
present in the office when the cause of action accrues. I have also perused
the affidavit by way of examination-in-chief and the cross examination of
the said officer and therefrom also find that the said officer on the basis of
the records was fully familiar with the facts of the case. The said ground
given by the learned Addl. District Judge thus also has no legs to stand.
16. As far as the merits of the claim of the appellant/plaintiff is
concerned, the only defendant i.e. the respondent/defendant no.2 who
contested the suit did not deny execution of the bond or the amount claimed
being due thereunder. The only defence raised was of the appellant/plaintiff
having not provided suitable employment opportunity for the
respondent/defendant no.1 in India. However a perusal of the bond executed
by all the respondents/defendants shows that there was no such obligation
thereunder on the appellant/plaintiff. Moreover it was for the
RFA No.532/2004 Page 13 of 14
respondent/defendant no.1 to plead as to what attempts he had made for
finding employment in India. This was not done, neither by filing a written
statement nor was it so stated in the response sent by the
respondent/defendant no.1 to the demand preceding the suit. Even
otherwise, for such beneficial schemes to continue to run and for more and
more deserving candidates to reap benefit therefrom, it is essential that the
terms of the bond are strictly adhered to and the defaulters made to plough
back what they had agreed to.
17. The appeal therefore succeeds. The impugned judgment and decree is
set aside. The suit of the appellant/plaintiff is decreed for recovery of
Rs.16,11,569.44p together with pendente lite and future interest till the date
of payment at 14.5% per annum, however against the respondent/defendant
no.1 only. The appellant/plaintiff shall also be entitled to the costs of the suit
and the costs of this appeal from the respondent/defendant no.1.
Decree sheet be drawn up.
RAJIV SAHAI ENDLAW, J.
OCTOBER 29, 2013 pp RFA No.532/2004 Page 14 of 14