Madras High Court
Indiabulls Finance Services Limited vs M/S. Jubilee Plots And Housing Private ... on 13 July, 2009
Author: K.K.Sasidharan
Bench: K.K.Sasidharan
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED:- 13 .07.2009
CORAM:
THE HONOURABLE MR. JUSTICE K.K.SASIDHARAN
C.R.P.(PD).No.1681 of 2009
& M.P.No.1 of 2009
1. Indiabulls Finance Services Limited
No.F-60, Malhotra Buildings, 2nd Floor
Connaught Place
New Delhi -110 001.
2. Indiabulls Financial Services Limited
Old No.861, New No.229, C.4, 4th Floor
Poonamallee High Road, Kilpauk
Chennai-600 010. ..Petitioners
-Vs.-
1. M/s. Jubilee Plots and Housing Private Limited
rep.by its Managing Director
Mr.R.P.Darrmalingam
No.1379, Golden Villa, 6th Street
I Block, Vallalar Kudiyeryppu
18th Main Road, Chennai-600 040.
2. R.P.Darrmalingam
3. D.Sangupathi. ..Respondents
Civil revision Petition against the order dated 18.6.2009 in I.A.No.8567 of 2009 in O.S.No.4553 of 2009 on the file of the XV Assistant Judge, City Civil Court, Chennai.
For Petitioners : Mr.T.V.Ramanujam, Senior Counsel
for Mr.V.Srikanth
For Respondents : Mr.P.S.Raman, Senior Counsel
for Mr.M.Rajasekaran
----------
O R D E R
This civil revision petition is directed against the order dated 9.6.2009 in I.A.No.8567 of 2009 in O.S.No.4553 of 2009 on the file of the learned XV Assistant City Civil Judge, Chennai, whereby and whereunder an order of ex parte injunction was granted against the revision petitioners restraining them from dealing with or presenting the cheques and promissory notes issued by the respondents till the petitioners exhaust their rights against the secured properties.
SUIT RELIEF:-
2. The suit in O.S.No.4553 of 2009 was instituted by the respondents/plaintiffs against the revision petitioners/defendants with the following prayer:-
"(i) For a permanent injunction restraining the defendants from in any manner dealing with or presenting the cheques issued by the plaintiffs morefully described in the 1st schedule hereunder till the defendants exhaust its rights against the secured properties.
(ii) For a permanent injunction restraining the defendants from in any manner dealing with the promissory notes of the plaintiffs till th defendants exhaust its rights against the secured properties.
(iii) Permit the plaintiffs to sell the 2nd schedule mentioned properties and deposit the sale proceeds int he court.
(iv) Cost of the suit."
BACKGROUND FACTS:-
3. In the plaint in O.S.No.4553 of 2009 it was the contention of the respondents that initially they have taken a loan of Rs. 15 crores from the revision petitioners agreeing to pay interest at 21% per annum. The loan was disbursed during February, 2007. The respondents have executed a promissory note with a letter of continuity, deed of mortgage which includes deed of indemnity and deed of power of attorney and a deed of guarantee. They have also issued post dated cheques for payment of monthly interest as well as for monthly instalments of the loan amount. Subsequently they have taken a further sum of Rs.21,75,00,000/- as loan during September, 2007 agreeing to pay interest at 29% per annum. In order to secure the said loan, the respondents have again executed a promissory note, mortgage deed and deed of guarantee. They have also issued a cheque for the entire loan amount as well as thirty numbers of post dated cheques towards equal monthly instalments and one post dated cheque for monthly interest.
4. During June, 2008, the respondents have taken a third loan for a sum of Rs.30 crores and immovable property worth Rs.150 crores was given as security for sanctioning the said loan. Necessary mortgage was executed in respect of the third loan also. The respondents have also issued post dated cheques towards EMI and undated cheque for the entire loan amount.
5. While the matter stood thus, the revision petitioners as per their letter dated 1.10.2008 increased the rate of interest unilaterally from 25% to 26.5% and from 26.5% to 28% with effect from 1.10.2008. The interest was further enhanced from 28% to 29% without their consent. The revision petitioners have issued the statement of accounts wherein it was mentioned that the rate of interest charged was 33%. However there was no positive action taken by the revision petitioners to reduce the interest rate. The interest demanded by the revision petitioners was found to be usurious. In view of the financial crisis, the respondents defaulted in paying the two equal monthly instalments. The revision petitioners have been harassing the respondents by threatening that they would present the undated cheques and make them to pay more than what was actually liable.
6. On 4.5.2009 the officers of the revision petitioners came to the office of the first respondent and created a big scene as if the respondents are worth nothing and demanded cheque for a sum of Rs.50 lakhs. To avoid unpleasant atmosphere in the office, the first respondent was constrained to hand over a cheque for a sum of Rs.50 lakhs on 18.5.2009. In such circumstances, for the purpose of avoiding multiplicity of proceedings and further litigation, the respondents were advised to file a suit for prohibitory injunction restraining the revision petitioners from depositing the cheques and promissory notes till the mortgaged properties are sold.
7. With respect to the Arbitration clause as found in the agreement executed between the parties, it was the contention of the respondents that the suit is in the nature of a "quia timet action" to prevent irreparable injury on account of the demonstrable untrustworthy and irresponsible action of the revision petitioners and as such there was no prohibition imposed in the said agreement for invoking the Arbitration clause. Accordingly they have prayed for a judgment and decree of permanent injunction.
8. The respondents have also filed I.A.No.8567 of 2009 for an order of interim injunction during the pendency of the suit. The said application was filed along with the suit.
9. In the affidavit filed in support of the application, the respondents have reiterated their contention as found in the plaint. They have prayed for an interim injunction without notice to the revision petitioners.
10. The interlocutory application was taken up for consideration by the learned trial Judge and as per order dated 9.6.2009, the learned trial Judge was pleased to grant an order of ex parte interim injunction which reads thus:-
"Heard. records perused. Prima facie case and balance of convenience made out . Ad interim injunction and notice till 18.6.2009. Order 39 Rule 3(a) CPC to be complied with."
11. The injunction though granted only upto 18.6.2009 was subsequently extended on 18.6.2009 even after the appearance of the revision petitioners. The said order reads thus:-
"Complied with Order 39 Rule 3 Notice. Vakalath filed for R.1 and R.2, counter by 3.7.2009. I.O.ET."
12. Aggrieved by the ex parte order of injunction, the respondents in I.A.No.8567 of 2009 had preferred this civil revision petition.
RIVAL CONTENTIONS:-
13. The learned Senior Counsel for the revision petitioners contended that the very suit filed by the respondents are liable to be struck off as there was no cause of action to file a suit of the nature pleaded in the plaint. According to the learned Senior Counsel, by way of the present suit, the revision petitioners are injuncted from encashing the cheques or acting on the basis of the promissory notes. The revision petitioners, being creditors are entitled to decide the mode and manner in which they have to proceed with the security and it is not for the respondents to insist that they should exercise the option to present the cheques and dealing with the promissory notes only after exhausting their right against the secured properties. The learned Senior Counsel also pointed out that even though the prayer was to restrain the revision petitioners from dealing with the promissory notes, the plaint schedule does not contain a schedule showing the promissory notes and as such the learned trial Judge erred in ignoring of the fundamental defect of the matter and granted an order of injunction very mechanically. The learned Senior Counsel further contended that while granting an exparte order of injunction, the learned trial Judge was expected to record reasons. However very strangely other than reproducing the provisions of Order 39 Rule 1, there was no indication in the order as to whether the learned trial Judge has considered the issue on the basis of the available pleadings and documents. It was the further contention of the learned Senior Counsel that even after the appearance of the revision petitioners before the trial Court on 18.6.2009, injunction was extended mechanically without recording reasons. The learned Senior Counsel also contended that the suit itself is an abuse of process of law and as such the learned trial Judge should not have granted an order of interim injunction which would amount to granting the very relief claimed in the suit itself.
14. The learned Senior Counsel appearing on behalf of the respondents contended that there was a unilateral enhancement of the rate of interest by the revision petitioners which made the respondents to file the suit for injunction. According to the learned Senior Counsel, the property of the first respondent company is worth several crores and there was no difficulty for them to pay the entire loan instalments and as such it was not necessary to encash the cheques or to proceed against the promissory notes. The learned Senior Counsel also contended that the question of arbitration is a matter to be considered by the learned trial court after the appearance of the revision petitioners and by filing an application and therefore there was no justification in contending for the position that the suit itself was not maintainable.
ANALYSIS:-
15. The suit is one for permanent injunction with respect to the cheques and promissory notes given by the respondents to the revision petitioners. The cheques were given towards payment of equal monthly instalments of the loan amount. The promissory notes and property security were also given as security for due discharge of the loan amount. The substantive prayer in the civil suit is to restrain the revision petitioners from presenting the cheques before the concerned bank or to make use of the promissory notes unless and until they proceed against the collateral security. The relief in the interlocutory application was also the same. The respondents have sought for an order of interim injunction to restrain the revision petitioners from presenting the cheques or proceed against the promissory notes during the pendency of the civil suit.
16. While considering an application under Order 39 Rule 1 of the Code of Civil Procedure the Court was expected to consider the cumulative factors namely, the prima facie case, balance of convenience and irreparable injury. The trial Court has also to examine as to whether in the factual situation as shown in the plaint, the application for injunction was maintainable or a prima facie case was made out for grant of an order of injunction. Several factors have to be taken into consideration by the trial court before granting an order of injunction ex parte.
16. When the trial court was approached with an application for interim injunction, the Court was expected to issue notice to the other side before the grant of such injunction. In short, injunction with notice to the opposite party is the rule and ex parte injunction is only an exception. Therefore the Court was expected to consider the factual matrix and in the event the court coming to a conclusion that giving notice of the application to the opposite party, would defeat the object of granting the injunction, it would enable the Court to grant an injunction ex parte. However the petitioners should be directed to comply with Order 39 Rule 3(a) of the Code of Civil Procedure forthwith. Therefore while granting an injunction ex parte, there was no opportunity for the opposite party to submit their defence. The duty is heavily on the trial court to examine the plaint as well as the affidavit filed in support of the application for injunction and only after satisfying itself about the merits of the case as pleaded in the plaint and the prima facie case made out in the injunction application, the court was expected to grant an order of injunction.
18. While granting an injunction ex parte, the Court was required to consider the prima facie case and balance of convenience. It is not sufficient that the Court reproduces the ingredients of Order 39 Rule 1 of the Code of Civil Procedure. The attempt of the court should be to assess the merits of the case pleaded by the petitioner on prima facie basis and the order should contain reasons which weighed with the learned trial Judge for granting the order of injunction. Reasons should be indicated in the order. Reasons introduce clarity to the order and it would also enable the appellate or revisional authority to assess the factors which made the learned trial Judge to grant the order of ex parte injunction.
19. In Director, Horticulture, Punjab v. Jagjivan Parshad, 2008(6) SCALE 103 = (2008) 5 SCC 539, the Supreme Court underlined the necessity to record reasons in the following words:
"7. Reasons introduce clarity in an order. On plainest consideration of justice, the High Court ought to have set forth its reasons, howsoever brief, in its order indicative of an application of its mind, all the more when its order is amenable to further avenue of challenge. The absence of reasons has rendered the High Courts judgment not sustainable.
9. 15. Even in respect of administrative orders Lord Denning, M.R. in Breen v. Amalgamated Engg. Union1 observed: (1971 (1) All ER 1148) observed: (All ER p.1154h) The giving of reasons is one of the fundamentals of good administration. In Alexander Machinery (Dudley) Ltd. v. Crabtree (1974 1 CR 120) it was observed:
Failure to give reasons amounts to denial of justice. Reasons are live links between the mind of the decision-taker to the controversy in question and the decision or conclusion arrived at. Reasons substitute subjectivity by objectivity. The emphasis on recording reasons is that if the decision reveals the inscrutable face of the sphinx, it can, by its silence, render it virtually impossible for the courts to perform their appellate function or exercise the power of judicial review in adjudging the validity of the decision. Right to reason is an indispensable part of a sound judicial system. Another rationale is that the affected party can know why the decision has gone against him. One of the salutary requirements of natural justice is spelling out reasons for the order made, in other words, a speaking-out. The inscrutable face of a sphinx is ordinarily incongruous with a judicial or quasi-judicial performance. (See Chairman and MD, United Commercial Bank v. P.C. Kakkar (2003(4) SCC 364)"
20. In Seema Arshad Zaheer v. Municipal Corpn. of Greater Mumbai,(2006) 5 SCC 282, at page 294, the Supreme Court underlined the factors to be taken into consideration by the Court at the time of granting an order of temporary injunction thus:-
30. The discretion of the court is exercised to grant a temporary injunction only when the following requirements are made out by the plaintiff: (i) existence of a prima facie case as pleaded, necessitating protection of the plaintiffs rights by issue of a temporary injunction; (ii) when the need for protection of the plaintiffs rights is compared with or weighed against the need for protection of the defendants rights or likely infringement of the defendants rights, the balance of convenience tilting in favour of the plaintiff; and (iii) clear possibility of irreparable injury being caused to the plaintiff if the temporary injunction is not granted. In addition, temporary injunction being an equitable relief, the discretion to grant such relief will be exercised only when the plaintiffs conduct is free from blame and he approaches the court with clean hands.
21. The Supreme Court in M. Gurudas v. Rasaranjan, 2006 (9) SCALE 275 = (2006) 8 SCC 367 explained as to what is meant by prima facie case thus:-
"18. While considering an application for injunction, it is well settled, the courts would pass an order thereupon having regard to:
(i) Prima facie case
(ii) Balance of convenience
(iii) Irreparable injury.
19. A finding on prima facie case would be a finding of fact. However, while arriving at such a finding of fact, the court not only must arrive at a conclusion that a case for trial has been made out but also other factors requisite for grant of injunction exist."
22. The order passed by the learned trial Judge does not contain any reason much less justifiable reasons for grant of an order of interim injunction. No attempt was made by the learned trial Judge to examine as to whether the suit with the prayer as found in the plaint filed in O.S.No.4553 of 2009 was maintainable. In case the respondents are not entitled for a decree as prayed for by them it is not possible for them to obtain an order of interim injunction during the pendency of such suit. Therefore the primary thing which the learned trial Judge should have noted was about the merits of the case pleaded in the plaint atleast on a prima facie basis to form an opinion as to whether he would be justified in granting an interim injunction in a suit of the nature as filed by the respondents.
23. It is true that there is a alternative remedy available to the revision petitioners under Order 39 Rule 4 of the Code of Civil Procedure. It is also true that in normal circumstances the opposite party should be relegated to the appellate remedy instead of invoking the constitutional remedy. However in case where there was a genuine doubt with respect to the very maintainability of the suit and there was no attempt on the part of the learned trial Judge to examine the prima facie case of the matter before granting an order of injunction, there is no point in directing the parties to approach the appellate remedy.
24. The Honourable Supreme Court in Seema Arshad Zaheer v. Municipal Corpn. of Greater Mumbai,(2006) 5 SCC 282, cited supra considered the term "arbitrary, capricious and perverse" with reference to a proceeding under Order 39 Rule 1 of the Code of Civil Procedure and observed thus:
"32. Where the lower court acts arbitrarily, capriciously or perversely in the exercise of its discretion, the appellate court will interfere. Exercise of discretion by granting a temporary injunction when there is no material, or refusing to grant a temporary injunction by ignoring the relevant documents produced, are instances of action which are termed as arbitrary, capricious or perverse."
25. In Kishore Kumar Khaitan v. Praveen Kumar Singh, 2006(2) SCALE 304 = (2006) 3 SCC 312) the Supreme Court indicated the extent of jurisdiction under Article 227 of the Constitution of India thus:
"13. The jurisdiction under Article 227 of the Constitution may be restrictive in the sense that it is to be invoked only to correct errors of jurisdiction. But when a court asks itself a wrong question or approaches the question in an improper manner, even if it comes to a finding of fact, the said finding of fact cannot be said to be one rendered with jurisdiction and it will still be amenable to correction at the hands of the High Court under Article 227 of the Constitution. The failure to render the necessary findings to support its order would also be a jurisdictional error liable to correction."
(Emphasis supplied)
26. The Supreme Court in Surya Dev Rai v. Ram Chander Rai,(2003) 6 SCC 675, considered the nature of jurisdiction under Article 227 of the Constitution of India with reference to the decided cases and held thus :
"22. Article 227 of the Constitution confers on every High Court the power of superintendence over all courts and tribunals throughout the territories in relation to which it exercises jurisdiction excepting any court or tribunal constituted by or under any law relating to the armed forces. Without prejudice to the generality of such power the High Court has been conferred with certain specific powers by clauses (2) and (3) of Article 227 with which we are not concerned hereat. It is well settled that the power of superintendence so conferred on the High Court is administrative as well as judicial, and is capable of being invoked at the instance of any person aggrieved or may even be exercised suo motu. The paramount consideration behind vesting such wide power of superintendence in the High Court is paving the path of justice and removing any obstacles therein. The power under Article 227 is wider than the one conferred on the High Court by Article 226 in the sense that the power of superintendence is not subject to those technicalities of procedure or traditional fetters which are to be found in certiorari jurisdiction. Else the parameters invoking the exercise of power are almost similar.
25. Upon a review of decided cases and a survey of the occasions, wherein the High Courts have exercised jurisdiction to command a writ of certiorari or to exercise supervisory jurisdiction under Article 227 in the given facts and circumstances in a variety of cases, it seems that the distinction between the two jurisdictions stands almost obliterated in practice. Probably, this is the reason why it has become customary with the lawyers labelling their petitions as one common under Articles 226 and 227 of the Constitution, though such practice has been deprecated in some judicial pronouncement. Without entering into niceties and technicality of the subject, we venture to state the broad general difference between the two jurisdictions. Firstly, the writ of certiorari is an exercise of its original jurisdiction by the High Court; exercise of supervisory jurisdiction is not an original jurisdiction and in this sense it is akin to appellate, revisional or corrective jurisdiction. Secondly, in a writ of certiorari, the record of the proceedings having been certified and sent up by the inferior court or tribunal to the High Court, the High Court if inclined to exercise its jurisdiction, may simply annul or quash the proceedings and then do no more. In exercise of supervisory jurisdiction, the High Court may not only quash or set aside the impugned proceedings, judgment or order but it may also make such directions as the facts and circumstances of the case may warrant, maybe, by way of guiding the inferior court or tribunal as to the manner in which it would now proceed further or afresh as commended to or guided by the High Court. In appropriate cases the High Court, while exercising supervisory jurisdiction, may substitute such a decision of its own in place of the impugned decision, as the inferior court or tribunal should have made. Lastly, the jurisdiction under Article 226 of the Constitution is capable of being exercised on a prayer made by or on behalf of the party aggrieved; the supervisory jurisdiction is capable of being exercised suo motu as well.
27. In T.Arivanandam v. T.V. Satyapal (1977 (4) SCC 467), the Supreme Court considered the power of the trial Court to reject the plaint under Order 7 Rule 11 of the Code of Civil Procedure as well as the grant of ex parte orders in meritless cases. His Lordship Mr.Justice V.R.Krishna Iyer in His Lordship's inimitable style observed that the pathology of litigative addiction ruins the poor of this country and the Bar has a role to cure this deleterious tendency of parties to launch frivolous and vexatious cases and further observed thus:-
"Another moral of this unrighteous chain litigation is the gullible grant of ex parte orders tempts gamblers in litigation into easy courts. A judge who succumbs to ex parte pressure in unmerited cases helps devalue the judicial process."
(Emphasis supplied)
28. Therefore on a careful consideration of the entire matter, I am of the view that the learned trial Judge miserably failed to consider the fundamental principles governing the grant of injunction and passed a mechanical order. The learned trial Judge also failed to consider the primary question as to whether he would be in a position to grant a decree of permanent injunction for the relief claimed by the respondents. In case it was not possible for the trial Court to grant the relief in the main suit there was no question of granting interlocutory order in such matters.
29. The cheques were issued by the respondents towards repayment of loan by way of equal monthly instalments. There was a clear admission in the plaint about the issuance of cheques as well as promissory notes. It is true that the respondents have also executed mortgages in respect of their property. The payer in the suit is to restrain the revision petitioners from presenting the cheques for encashment before the bank or in any other manner dealing with the promissory notes till they exhaust the right against the secured properties. Therefore the question which has to be decided by the learned trial Judge was as to whether he should grant a decree in favour of the respondents to restrain a private financial institution from presenting the cheques which was given for payment of monthly instalments. However no such attempt was made by the learned trial Judge before granting the ex parte interim injunction. Therefore I am of the view that the order impugned in the civil revision petition is liable to be set aside and the matter has to be considered by the learned trial Judge afresh.
30. Accordingly, the order dated 9.6.2009 in I.A.No.8567 of 2009 is set aside and the matter is remitted to the learned trial Judge for fresh consideration. However it is made clear that it is open to the learned trial Judge to consider the injunction application on merits and in accordance with law without in any way being influenced by the observation as contained in this order, as those observations were made only for the purpose of deciding the civil revision petition.
31. In the result, the civil revision petition is allowed. Consequently, the connected MP is closed. No costs.
Tr/ To XV Assistant Judge, City Civil Court, Chennai