Delhi District Court
Raj Kumar Jewellers vs Durga Jewellers on 19 October, 2024
CS (Comm) 180/2023 M/s Rajkumar Jewellers Vs. M/s. Durga Jewellers
IN THE COURT OF VINOD YADAV:
DISTRICT JUDGE (COMMERCIAL COURT)-02:
NORTH-WEST DISTRICT: ROHINI COURTS: NEW DELHI
CNR No.DLNW010023132023
Civil Suit (Comm.) 180/2023
In the matter of:
M/s Rajkumar Jewellers,
Through its Prop. Sh. Rajkumar,
Shop at B-865 & 877, Avantika Main
Market, Sector-1, Rohini,
Delhi-110085.
.....Plaintiff
(Through Sh. Anil Dagar, Advocate)
Versus
M/s. Durga Jewellers,
Through its Prop. Sh. Pawan Kumar,
S/o Sh. Vijay Singh,
Shop at S-1129, Mangol Puri,
Delhi-110083.
Also At : B-967, Avantika,
Rohini Sector-1, Delhi-110085.
.....Defendant
(Through Sh. Anand Kumar Pandey, Advocate)
Date of Institution of Suit : 14.03.2023
Date of hearing final arguments : 19.10.2024
Date of judgment : 19.10.2024
SUIT FOR RECOVERY OF Rs.42,67,994.80 (RUPEES FORTY TWO
LACS SIXTY SEVEN THOUSAND NINE HUNDRED NINETY FOUR
AND EITHTY PAISE ONLY) ALONG WITH INTEREST
Page 1 of 17
CS (Comm) 180/2023 M/s Rajkumar Jewellers Vs. M/s. Durga Jewellers
JUDGMENT IN TERMS OF ORDER 8 RULE 10 CPC
1. This is a suit for recovery filed on behalf of plaintiff against the
defendant, thereby seeking a decree in the sum of Rs.42,67,994.80
(RUPEES FORTY TWO LACS SIXTY SEVEN THOUSAND NINE
HUNDRED NINETY FOUR AND EITHTY PAISE ONLY) ALONG
WITH INTEREST.
CASE OF THE PLAINTIFF
2. The facts of the case are short and simple as appearing in the plaint
whereby the plaintiff deals in golden jewellery. So is the defendant through
its proprietor Sh. Pawan Kumar. On account of similarity of profession, the
plaintiff and the defendant were known to each other.
3. On 10.09.2021, the defendant purchased jewellery worth
Rs.42,67,994.80 vide invoice bearing No.VN000005 and promised to pay
the bill amount on approval basis, i.e., either to return the particular items
and pay for the remaining items or pay for the entire items.
4. The plaintiff made several efforts to have the amount of the articles
secured from the defendant but he avoided on one pretext or the other
which led the plaintiff issuing legal notice to the defendant on 24.09.2022
which was duly served upon the defendant but even thereafter, the payment
was not made by the defendant.
Page 2 of 17
CS (Comm) 180/2023 M/s Rajkumar Jewellers Vs. M/s. Durga Jewellers
5. The plaintiff invoked pre-institution mediation process but to no
avail. As such, the plaintiff filed the present suit seeking recovery of the
amount of Rs.42,67,994.80 along with interest @ 12% per annum.
6. Two addresses of defendant were placed on record, i.e., Shop No.S-
1129, Mangol Puri, Delhi-110083 and B-967, Avantika, Rohini Sector-1,
Delhi-110085.
7. The summons in the matter were duly served upon the defendant on
22.03.2023. Ld. Counsel for defendant Sh. Dalip Singh, Advocate duly
appeared in court on 25.05.2023, on which date a complete set of paper
book was supplied to him and he was given time to file WS in the matter. It
appears that the WS was filed by defendant on 17.07.2023 but the same
was not in accordance with the provisions of Order 6, Rule 15A CPC as
each page of the WS was not signed, no Statement of Truth was filed and
even there was no affidavit of admission/denial of documents. The WS was
accordingly not taken on record in view of the decision of the Hon'ble
High Court of Delhi in case reported as, "CM (M) No.1918/2023", titled
as, "Raj Kumar V/s Usha" (DOD: 25.04.2024) wherein the Hon'ble High
Court has been pleased to lay down that if written statement is not in
conformity to the Rule 15A of Order VI CPC, the same cannot be taken on
record. Consequently, the written statement filed by the defendant in the
present case, being not in conformity with Order VI Rule 15 A (1) CPC
cannot be taken on record.
8. Furthermore, on the same aspect, the Hon'ble High Court of Delhi
Page 3 of 17
CS (Comm) 180/2023 M/s Rajkumar Jewellers Vs. M/s. Durga Jewellers
in case reported as, "CS (Comm.) No.178/2016", titled as, "Shiv Ratna
Paper (P) Ltd. V/s Ridhi Petrochem Pvt. Ltd." (DOO: 23.03.2017) has
been categorically pleased to lay down as under:
xxxxx
12. Although, certain averments regarding payments
have been made in the written statement, it is also seen
that the written statement is not in conformity with the
provisions of Order VI Rule 15A(1) of the CPC
inasmuch as it is not supported by an affidavit in the
prescribed form; RPPL has not filed a statement of truth
in support of its pleadings. This also attains significance
as in terms of the prescribed format, RPPL would have
to affirm that all documents in power and possession,
control and custody pertaining to the facts and
circumstances of the deponent have been disclosed and
there is no other document in its possession. This is also
mandated by Sub-rule 9 of Order XI of the CPC as
applicable. In the present case, the written statement
filed by RPPL is lacking in material particulars and
further RPPL has also chosen not to file any relevant
documents to support any of its contentions.
13. In the circumstances, this Court is not inclined to
permit any reliance on the written statement filed by
RPPL in terms of Sub-rule 4 of Order VI Rule 15A of
the CPC. Thus for all intents and purposes, the plaint
remains uncontroverted. Thus in view of the material
produced by the parties, there is no escaping the
conclusion that SRP is entitled to the amount claimed,
which also includes interest at the rate of 24% p.a. as
specified in the invoices.
Xxxxx"
9. Rather than complying with the provisions u/o 6, Rule 15A CPC, the
defendant started playing gimicks. Initially, on 16.11.2023, an application
Page 4 of 17
CS (Comm) 180/2023 M/s Rajkumar Jewellers Vs. M/s. Durga Jewellers
u/o 1, Rule 10 CPC was filed on behalf of the defendant through his new
counsel Sh. Shashikant Mishra inter alia seeking deletion of his name and
disputing his own identity in the matter. The said application was
dismissed by this court on 22.11.2023 with a cost of Rs.5,000/-. The cost
was never paid. Thereafter, the defendant got another application u/o 1,
Rule 10 CPC filed through his wife through a new advocate namely Sh.
Harish Kumar seeking deletion of the name of defendant from the suit. The
said application was dismissed with a further cost of Rs.10,000/- vide
order dated 10.07.2024. Even the said cost has not been paid by the
defendant. Today, the defendant has engaged another lawyer by the name
of Sh. Anand Kumar Pandey who submits that he is not aware about the
previous proceedings as he is a new counsel and in terms of order 17, Rule
1 CPC, he should be accorded at least three adjournments in the matter.
The attention of Ld. Counsel for the defendant was drawn towards the
provision of Section 35 and 35B CPC which he appears to have
understood.
10. He has made further request that the plaintiff may be asked to lead
evidence in the matter and he should be given a right to cross-examine the
witnesses.
11. The scope of Order VIII Rule 10 CPC in commercial suits
particularly under the New Commercial Courts, Commercial Division and
Commercial Appellate Division of the High Court Act, 2015 has been
examined by Hon'ble High Court of Delhi in case reported as,
"235(2016)DLT 354", titled as, "Nirog Pharma Pvt. Ltd. vs. Umesh Gupta
Page 5 of 17
CS (Comm) 180/2023 M/s Rajkumar Jewellers Vs. M/s. Durga Jewellers
& Anr.", whereby the Hon'ble High Court has been pleased to lay down as
under:
xxxxx
"11. Order VIII Rule 10 has been inserted by the
legislature to expedite the process of justice. The
courts can invoke its provisions to curb dilatory
tactic, often resorted to by defendants, by not filing
the written statement by pronouncing judgment
against it. At the same time, the courts must be
cautious and judge the contents of the plaint and
documents on record as being of an unimpeachable
character, not requiring any evidence to be led to
prove its contents.
..........
28. The present suit is also a commercial suit within the definition of the Commercial Courts, Commercial Division and Commercial Appellate Division of High Courts Act, 2015 and it was the clear intention of the legislature that such cases should be decided expeditiously and should not be allowed to linger on. Accordingly, if the defendant fails to pursue his case or does so in a lackadaisical manner by not filing his written statement, the courts should invoke the provisions of Order VIII Rule 10 to decree such cases."
xxxxxx
12. (i) Further the power and authority of the Courts to straightway decree a suit on the basis of averments made in plaint in terms of Order VIII Rule 10 CPC, in the absence of a written statement filed by the defendant is well settled by the Hon'ble Supreme Court in case reported as, "(1999) 8 SCC 396", titled as, "Balraj Taneja V/s Sunil Madan".
Page 6 of 17CS (Comm) 180/2023 M/s Rajkumar Jewellers Vs. M/s. Durga Jewellers
(ii) Furthermore, the Hon'ble High Court of Delhi in case reported as, "CS (Comm.) No.618/2019", titled as, "Parsvnath Developers Limited V/s Vikram Khosla" (DOD: 03.03.2021), has been pleased to lay down as under:
xxxxx
9. Having heard the learned counsel for the plaintiff, it is noted that the defendant has not cared to appear before this Court and was proceeded ex-parte. The law with regard to Order VIII Rule 10 CPC is clear, which stipulates that where any party from whom a written statement is required under Rule 1 or Rule 9, fails to present the same within time permitted or fixed by the Court as the case may be, the Court shall pronounce judgment or make such orders in relation to the suit as it thinks fit and on the pronouncement of same, the decree sheet shall be drawn up. Accordingly, in view of the provisions of order VIII Rule 10 CPC, I proceed to decide the present suit. Further, I am in agreement with the judgments of the Coordinate Benches of this Court as relied upon by the plaintiff in paragraph 8 on the issue that in ex-parte matters no purpose would be served if evidence is directed to be led. There being no written statement filed, the averments in the Plaint being unrebutted, the same are deemed to be correct.
xxxxx
13. (iii) Recently, the Hon'ble High Court of Delhi in case reported as, "CS (Comm.) No.72/2022", titled as, "Kleenoil Filtration India Pvt. Ltd. V/s Udit Khatri & Ors." (DOO: 05.01.2023) has been pleased to clear the air regarding power and authority of Court to Page 7 of 17 CS (Comm) 180/2023 M/s Rajkumar Jewellers Vs. M/s. Durga Jewellers straightway decree the suit under Order VIII Rule 10 CPC.
14. Further, on the aspect of Order VIII Rule 10 CPC, I am also conscious of the observations made by Hon'ble Supreme Court of India in case reported as, "Civil Appeal No.9695/2013", titled as, "Asma Lateef & Anr. V/s Shabbir Ahmad & Ors." (DOD: 12.01.2024), whereby the Hon'ble Apex Court has been pleased to categorically observe that a Court is not supposed to pass a mechanical judgment invoking Rule 10 of Order VIII CPC, merely on the basis of plaint, upon the failure of defendant to file a written statement. I am further conscious of the fact that a judgment, if pronounced by a Court under Rule 10 of Order VIII CPC, must satisfy the requirements of Rule 4(2) or Order XX CPC and thereby conform to its definition provided in Section 2(9) thereof.
15. Let us analyze the averments made in the plaint and the documents on record. The plaintiff has filed original invoice No.VN000005, dated 10.09.2021 for a sum of Rs.42,67,994.80. Ld.. counsel has also played the CCTV footage of his shop dated 10.09.2021 from 12.39 P.M. to 13.02 P.M. The defendant is clearly seen carrying golden articles from the shop. The CCTV footage is a digital document and there is a certificate u/s 65B of Indian Evidence Act accompanying the said footage which consists of several video footages during the aforesaid time span. The defendant is getting identified very clearly in the CCTV footage. The plaintiff has placed on record the postal receipt and tracking report in respect of the service of legal notice dated 24.09.2022 upon the defendant. In support of his aforesaid contentions, learned counsel for the plaintiff has referred to Page 8 of 17 CS (Comm) 180/2023 M/s Rajkumar Jewellers Vs. M/s. Durga Jewellers Section 27 of the General Clauses Act.
16. The Hon'ble Supreme Court of India in case reported as, "(2007) 6 SCC 555", titled as, "C.C Alavi Haji V/s Palapetty Muhammed & Anr. (DOD: 18.05.2007) has been pleased to enunciate the presumption under Section 114 of the Evidence Act and Section 27 of the General Clauses Act, the relevant paragraphs whereof reads as under:
xxxxx "13. According to Section 114 of the Act, read with Illustration (f) thereunder, when it appears to the court that the common course of business renders it probable that a thing would happen, the court may draw presumption that the thing would have happened, unless there are circumstances in a particular case to show that the common course of business was not followed. Thus, Section 114 enables the court to presume the existence of any fact which it thinks likely to have happened, regard being had to the common course of natural events, human conduct and public and private business in their relation to the facts of the particular case. Consequently, the court can presume that the common course of business has been followed in particular cases. When applied to communications sent by post, Section 114 enables the court to presume that in the common course of natural events, the communication would have been delivered at the address of the addressee. But the presumption that is raised under Section 27 of the GC Act is a far stronger presumption. Further, while Section 114 of the Evidence Act refers to a general presumption, Section 27 refers to a specific presumption. For the sake of ready reference, Section 27 of the GC Act is extracted below:Page 9 of 17
CS (Comm) 180/2023 M/s Rajkumar Jewellers Vs. M/s. Durga Jewellers "27. Meaning of service by post.--Where any Central Act or Regulation made after the commencement of this Act authorises or requires any document to be served by post, whether the expression 'serve' or either of the expression 'give' or 'send' or any other expression is used, then, unless a different intention appears, the service shall be deemed to be effected by properly addressing, pre-
paying and posting by registered post, a letter containing the document, and, unless the contrary is proved, to have been effected at the time at which the letter would be delivered in the ordinary course of post."
14. Section 27 gives rise to a presumption that service of notice has been effected when it is sent to the correct address by registered post. In view of the said presumption, when stating that a notice has been sent by registered post to the address of the drawer, it is unnecessary to further aver in the complaint that in spite of the return of the notice unserved, it is deemed to have been served or that the addressee is deemed to have knowledge of the notice. Unless and until the contrary is proved by the addressee, service of notice is deemed to have been effected at the time at which the letter would have been delivered in the ordinary course of business. This Court has already held that when a notice is sent by registered post and is returned with a postal endorsement "refused" or "not available in the house" or "house locked" or "shop closed" or "addressee not in station", due service has to be presumed. (Vide Jagdish Singh v. Natthu Singh [(1992) 1 SCC 647 : AIR 1992 SC 1604] ; State of M.P. v. Hiralal [(1996) 7 SCC 523] and V. Raja Kumari v. P. Subbarama Naidu [(2004) 8 SCC 774: 2005 SCC (Cri) 393].) It is, therefore, manifest that in view of the presumption available under Section 27 of the Act, it is not necessary to Page 10 of 17 CS (Comm) 180/2023 M/s Rajkumar Jewellers Vs. M/s. Durga Jewellers aver in the complaint under Section 138 of the Act that service of notice was evaded by the accused or that the accused had a role to play in the return of the notice unserved.
xxxxx"
17. The Hon'ble High Court of Delhi in case reported as, "1980 RLR (Note 44)", titled as, "Kalu Ram V/s Sita Ram" has been pleased to hold that adverse presumption will be drawn if the legal notice is not replied to. The relevant portion of the said judgment reads as under:
xxxxx "It was held that the plaintiff before filing suit had served defendant with a notice making serious allegations that defendant was a trespasser and that his possession was illegal. Defendant did not refute these charges and remained silent by ignoring to reply the notice. Silence showed that he had nothing to deny and hence it was a fit case for raising adverse presumption. Besides the defendant also failed to prove the two contentions that he had raised. There is nothing on record to support the pleas that he had taken. His appeal is without force. The appeal of the plaintiff is supported by the provisions of O. 20 R.12, CPC and trial court should have ordered mesne profits till the delivery of possession. Plaintiff is held entitled to same."
xxxxx (Emphasis supplied)
(ii) Furthermore, the Hon'ble High Court of Delhi in case reported as, "98 (2002) DLT 573", titled as, "Metropolis Travels & Resorts (I) Pvt. Ltd. V/s Sumit Kalra & Ors.", (DOD: 07.05.2002) has been pleased to lay down as under:
Page 11 of 17CS (Comm) 180/2023 M/s Rajkumar Jewellers Vs. M/s. Durga Jewellers xxxxx
13. There is another aspect of the matter which negates the argument of the respondent and that is that the appellant served a legal notice on the respondent vide Ex. PW-1/3. No reply the same was given by the respondent. But inspite of the same no adverse inference was drawn against the respondent.
This Court in the case of Kalu Ram v. Sita Ram 1980 RLR (Note) 44 observed that service of notice having been admitted without reservation and that having not been replied in that eventuality adverse inference should be drawn because he kept quite over the notice and did not send any reply. Observations of Kalu Ram's case (Supra) apply on all force to the facts of this case. In the case in hand also despite receipt of notice respondent did not care to reply nor refuted the averments of demand of the amount on the basis of the invoices/bills in question. But the learned Trial Court failed to draw inference against the respondent.
Xxxxx
(iii) Even recently on the similar aspect in case reported as, "RFA (OS) No.93/2010", titled as, "Krishan Kumar Aggarwal V/s Life Insurance Corporation" (DOD: 29.08.2014), the Hon'ble High Court of Delhi has been pleased to lay down as under:
xxxxx
65) No explanation has been rendered by the respondent as to why letter dated 23rd August, 2008 and the legal notice sent by the appellant were not repudiated or even replied. Despite due receipt, the respondent did not bother to even send any response to the letter dated 23rd August, 2008 or the legal notice, the contents whereof would be deemed to Page 12 of 17 CS (Comm) 180/2023 M/s Rajkumar Jewellers Vs. M/s. Durga Jewellers have been admitted. In the judicial precedents reported in Rakesh Kumar Vs. Hindustan Everest Tool Ltd. (1988) 2 SCC 165 & Hiralal Kapur Vs. Prabhu Chaudhary (1988) 2 SCC 172 it was held by the Supreme Court that a categorical assertion by the landlord in a legal notice if not replied to and controverted, can be treated as an admission by a tenant.
66) In a Division Bench proceedings of this court reported in Metropolis Travels & Resorts Vs. Sumit Kalra 98 (2002) DLT 573 (DB), no adverse inference was drawn against the respondent for failure to reply the legal notice on consideration of the facts and circumstances of the case. Reference was made to proceedings reported in Kalu Ram Vs. Sita Ram 1980 RLR (note) 44 wherein it had been observed that service of notice being admitted without reservation and that having not been replied, in that eventuality adverse inference should be drawn.
Xxxxx"
18. Therefore, the adverse inference is liable to be drawn against the defendant.
19. (i) Now coming back to the facts of present case. From the perusal of Non-Starter Report dated 21.01.2023, issued under the signatures of learned Secretary, DLSA, North-West, Rohini Courts, it is clearly apparent that despite due service the defendant neither appeared before the District Legal Services Authority during pre-institution mediation nor gave its consent/willingness to participate in the mediation process.Page 13 of 17
CS (Comm) 180/2023 M/s Rajkumar Jewellers Vs. M/s. Durga Jewellers
20. (ii) Furthermore, the plaintiff repeatedly requested the defendant for payment of the due amount. The Hon'ble High Court of Delhi in case reported as, "98 (2002) DLT 573", titled as, "Metropolis Travels & Resorts (I) Pvt. Ltd. V/s Sumit Kalra & Ors.", (DOD:
07.05.2002) has been pleased to hold as under:
xxxxx
13. There is another aspect of the matter which negates the argument of the respondent and that is that the appellant served a legal notice on the respondent vide Ex. PW-1/3. No reply the same was given by the respondent.
But inspite of the same no adverse inference was drawn against the respondent. This Court in the case of Kalu Ram v. Sita Ram 1980 RLR (Note) 44 observed that service of notice having been admitted without reservation and that having not been replied in that eventuality adverse inference should be drawn because he kept quite over the notice and did not send any reply. Observations of Kalu Ram's case (Supra) apply on all force to the facts of this case. In the case in hand also despite receipt of notice respondent did not care to reply nor refuted the averments of demand of the amount on the basis of the invoices/bills in question. But the learned Trial Court failed to draw inference against the respondent.
xxxxx Page 14 of 17 CS (Comm) 180/2023 M/s Rajkumar Jewellers Vs. M/s. Durga Jewellers
21. (iii) Furthermore, in another case "RFA (OS) No.93/2010", titled as, "Krishan Kumar Aggarwal V/s Life Insurance Corporation"
(DOD: 29.08.2014), the Hon'ble High Court of Delhi has been pleased to lay down as under:
xxxxx
65) No explanation has been rendered by the respondent as to why letter dated 23rd August, 2008 and the legal notice sent by the appellant were not repudiated or even replied. Despite due receipt, the respondent did not bother to even send any response to the letter dated 23 rd August, 2008 or the legal notice, the contents whereof would be deemed to have been admitted. In the judicial precedents reported in Rakesh Kumar Vs. Hindustan Everest Tool Ltd. (1988) 2 SCC 165 & Hiralal Kapur Vs. Prabhu Chaudhary (1988) 2 SCC 172 it was held by the Supreme Court that a categorical assertion by the landlord in a legal notice if not replied to and controverted, can be treated as an admission by a tenant.
66) In a Division Bench proceedings of this court reported in Metropolis Travels & Resorts Vs. Sumit Kalra 98 (2002) DLT 573 (DB), no adverse inference was drawn against the respondent for failure to reply the legal notice on consideration of the facts and circumstances of the case. Reference was made to proceedings reported in Kalu Ram Vs. Sita Ram 1980 RLR (note) 44 wherein it had been observed that service of notice Page 15 of 17 CS (Comm) 180/2023 M/s Rajkumar Jewellers Vs. M/s. Durga Jewellers being admitted without reservation and that having not been replied, in that eventuality adverse inference should be drawn.
xxxxx
22. In view of the above judgments of Hon'ble High Court of Delhi, plaintiff has been successful in showing on record that non-reply of notice of the plaintiff by the defendant calls for drawing of presumption as to correctness of the facts contained therein.
23. The plaintiff has succeeded in establishing on record that he has good case in his favour whereas the defendant has not been able to show any plausible defence in defending the present suit. The conduct of the defendant is also blameworthy.
24. As regards the quantum of interest, in view of the nature of transaction between the parties being commercial in nature, interest @ 12% p.a. would meet the ends of justice.
Relief
25. (i) In view of the above, a decree in the sum of Rs.42,67,994.80 (Rupees forty two lacs sixty seven thousand nine hundred ninety four and eighty Paise only) alongwith interest @ 12% per annum from 10.09.2021 till realization thereof is passed in favour of plaintiff and against the defendant.
(ii) Plaintiff is also entitled to costs as well as counsel's fee which is quantified as Rs.22,000/-.
Page 16 of 17CS (Comm) 180/2023 M/s Rajkumar Jewellers Vs. M/s. Durga Jewellers
26. Decree Sheet be drawn accordingly, subject to payment of requisite court fees.
27. File be consigned to Record Room after completion of necessary formalities. VINOD Digitally signed YADAV by VINOD YADAV Dictated & Announced in the (Vinod Yadav) open Court on 19.10.2024 District Judge (Commercial Court)-02 North-West/Rohini Courts Page 17 of 17