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 25, Cited by 0]

Delhi High Court

Ansal Housing Ltd. vs Samyak Projects Pvt. Ltd. on 26 April, 2023

Author: Navin Chawla

Bench: Navin Chawla

                                Neutral Citation Number: 2023:DHC:2773

           *        IN THE HIGH COURT OF DELHI AT NEW DELHI
                                                      Reserved on: 02.03.2023
                                                      Date of decision: 26.04.2023

           +        CS(OS) 479/2018

                    ANSAL HOUSING LTD.                                ..... Plaintiff
                                 Through:             Mr.Anil Sapra, Sr.Adv. with
                                                      Mr.Kumar Deepraj, Adv.
                                         versus

               SAMYAK PROJECTS PVT. LTD.             ..... Defendant
                             Through: Mr.Vivek Kohli, Sr. Adv. with
                                      Mr.Nalin Talwar, Mr.Sandeep
                                      Bhuraria, Ms.Neetika Bajaj,
                                      Ms.Yeshi Rinchhen, Mr.Juvas
                                      Rawal, Advs.
           CORAM:
           HON'BLE MR. JUSTICE NAVIN CHAWLA
                                         JUDGMENT

I.A. 15634/2018

1. The present Summary Suit has been filed by the plaintiff under Order XXXVII of the Code of Civil Procedure, 1908 (hereinafter referred to as the „Act‟) seeking recovery of Rs.11,79,83,525/- (Rupees Eleven Crores Seventy-Nine Lakhs Eighty-Three Thousand Five Hundred and Twenty-Five only) along with pendente-lite and future interest till the realization of the amount in full from the defendant.

BRIEF FACTS

2. It is the case of the plaintiff that the plaintiff is a leading company in the Real Estate sector, and is engaged in the business of development of residential townships, multistorey high-rise buildings, shopping and commercial plaza, etc. The defendant is Signature Not Verified Digitally Signed By:SUNIL Signing Date:27.04.2023 18:11:31 CS(OS) 479/2018 Page 1 of 23 Neutral Citation Number: 2023:DHC:2773 also a registered company involved in the business of Real Estate.

3. In the plaint, it has been pleaded as under:

i. Sometime in the month of July, 2012, the defendant had approached the plaintiff-company and requested the plaintiff to undertake the work of development on a parcel of land admeasuring 1.75 Acres falling in Rectangle No.97, Kila No.23.2 (1-7), Kila No.18 (6-13) and Kila No.23/1 (6-13) situated in „A‟ Block of the integrated residential colony called „ESSENCIA‟ in the revenue estate of Village Badshapur, Tehsil & District Gurgaon (part of Sector 67 of Gurgaon-Manesar Urban Complex Plan 2031). ii. The defendant had represented to the plaintiff that the said property was free from all sorts of encumbrances, charge, mortgage and/or lien, and that there would be no impediment to the development work undertaken by the plaintiff-company.
iii. It was further represented to the plaintiff-company that the defendant had an agreement with one Universal Buildwell Pvt. Ltd (hereinafter referred to as "UBL"), which stood terminated vide Notice of Termination dated 20.10.2011. iv. Based on the above-mentioned representations, the plaintiff-
company agreed to invest its money for the Real Estate project and entered into a Memorandum of Understanding dated 12.07.2012 (in short „MOU‟) with the defendant. v. As per Clause 3 of the MoU, the plaintiff advanced a sum of Rs.12 Crores to the defendant-company, for enabling the defendant-company to successfully conclude the termination Signature Not Verified Digitally Signed By:SUNIL Signing Date:27.04.2023 18:11:31 CS(OS) 479/2018 Page 2 of 23 Neutral Citation Number: 2023:DHC:2773 of the Agreement dated 27.12.2010 with UBL within a period of 4 months. In case the defendant-company failed to conclude the termination of the agreement with UBL within the stipulated time, then the plaintiff-company had the option of either calling for a refund of the entire Rs.12 Crores with interest @ 24% p.a. or to extend the time period. vi. The defendant-company failed to get the termination of the Agreement concluded, on the other hand, got the already terminated Agreement with UBL alive/ affirmed/ ratified by way of compromise and the undertaking recorded in the order dated 17.04.2013 before the Learned Additional District Judge, Gurgaon in Arbitration Case No. 43/2011. vii. A Deed of Cancellation was duly signed and executed between the parties herein whereby the MoU dated 12.07.2012 was mutually cancelled, and it was agreed that the defendant-company shall refund the entire amount of Rs.12 Crores with interest @ 24% p.a. to the plaintiff. As per the terms of the Cancellation Deed, the defendant was obligated to liquidate its entire liability towards the plaintiff on or before 31.12.2013.

viii. Due to financial constraints, the defendant-company, through its director Mr. S.K. Jain, approached the plaintiff- company for an extension of time for making the re- payment. It was further assured that the defendant-company shall liquidate the entire outstanding liability alongwith interest @ 24% p.a. on or before 31.03.2015. Thereafter, the time for repayment was extended till 31.03.2015.

Signature Not Verified Digitally Signed By:SUNIL Signing Date:27.04.2023 18:11:31 CS(OS) 479/2018 Page 3 of 23

Neutral Citation Number: 2023:DHC:2773 ix. The defendant-company has been deducting TDS @ 10% on the interest accrued and has even been depositing the same to the credit of the government, but still hasn‟t paid any amount to the plaintiff-company after 27.03.2015. x. It is further stated that the last „on account‟ payment of Rs.1 Crore was made by the defendant-company to the plaintiff on 27.03.2015.

xi. The defendant also deposited the TDS of Rs.13,96,886/- on 30.09.2015, but has not paid any money towards the interest to the plaintiff.

xii. Despite reminders, the defendant has not paid interest, and has stopped depositing any TDS to the credit of the government.

xiii. Thereafter, the plaintiff, by way of a Demand Notice dated 24.08.2018, called upon the defendant to pay the balance outstanding amount along with the interest accrued thereupon.

xiv. In its response dated 07.09.2018, the defendant stated that it has paid to the plaintiff a sum of Rs. 11,79,23,640/- between 18.05.2013 to 27.03.2015. The defendant, however, did not state anything on the payment of interest that was payable under the Cancellation Deed.

4. Based on the above allegations, the present suit has been filed by the plaintiff on 20.09.2018 seeking the recovery of the balance outstanding amount due from the defendant.

DEFENDANT'S APPLICATION SEEKING LEAVE TO DEFEND:

Signature Not Verified Digitally Signed By:SUNIL Signing Date:27.04.2023 18:11:31 CS(OS) 479/2018 Page 4 of 23
Neutral Citation Number: 2023:DHC:2773

5. The defendant has filed the present application seeking an unconditional leave to defend the present suit filed by the plaintiff under Order XXXVII of the CPC.

6. The plea taken by the defendant in its affidavit in support of its application seeking unconditional leave to defend the suit can be summarized as under:-

a) The suit is barred by limitation as the last „on account‟ payment was made by the defendant to the plaintiff on 27.03.2015 while the Suit has been filed on 20.09.2018;

b) The deposit of TDS, not being an admission or acknowledgement of liability within the meaning of Section 25 of the Indian Evidence Act, 1872, would not act as extending the period of limitation under Section 19 of the Limitation Act, 1963;

c) The plaintiff and the defendant, both being in the business of construction and development, have various operational accounts for several other residential/commercial projects that the parties are jointly developing. In the Cancellation Deed dated 20.04.2013, an option was, therefore, given to the plaintiff to adjust the said debt, in full or in part, against any other running operational account between the parties. After taking into account the payment of Rs. 11,79,23,640/-, that the defendant made to the plaintiff under the Cancellation Deed, and the balance being adjusted by the plaintiff against other accounts operational between the parties, no amount remains payable by the defendant to the plaintiff. In fact, it is the plaintiff who has to pay a sum of over Rs. 174 crores along with interest @ 24% compounded Signature Not Verified Digitally Signed By:SUNIL Signing Date:27.04.2023 18:11:31 CS(OS) 479/2018 Page 5 of 23 Neutral Citation Number: 2023:DHC:2773 annually to the defendant in lieu of the defendant‟s share in the sale proceeds of various real estate projects being jointly developed by the parties.

PROCEEDINGS IN THE SUIT

7. At this stage it would be essential to also note that the defendant had also challenged the maintainability of the present Suit by filing an application under Section 8 of the Arbitration and Conciliation Act, 1996, being I.A. No. 14031/2018, contending that the parties be referred to arbitration.

8. The above application was dismissed vide order dated 20.11.2018. An appeal against the said order, being FAO(OS) 33/2019, was also dismissed vide order dated 13.02.2019, and, thereafter, Special Leave Petition, being SLP(C) No. 7071/2019, was also dismissed vide order dated 01.04.2019.

SUBMISSIONS OF THE LEARNED SENIOR COUNSEL FOR THE DEFENDANT

9. Placing reliance on the judgements of the Supreme Court in Milkhiram (India) Private Ltd. & Ors. Vs. Chamanlal Bros., AIR 1965 SC 1698; Raj Duggal v. Ramesh Kumar Bansal, 1991 Supp (1) SCC 191; IDBI Trusteeship Services Limited v. Hubtown Limited, (2017) 1 SCC 568; Wada Arun Asbestos Private Limited v. Gujarat Water Supply and Sewerage, (2009) 2 SCC 432; and B.L. Kashyap & Sons Limited v. JMS Steels and Power Corporation & Anr, (2022) 3 SCC 294, the learned senior counsel for the defendant submits that the defendant has Signature Not Verified Digitally Signed By:SUNIL Signing Date:27.04.2023 18:11:31 CS(OS) 479/2018 Page 6 of 23 Neutral Citation Number: 2023:DHC:2773 raised a substantial defence to be granted an unconditional leave to defend the present Suit.

10. Placing reliance on the judgement of this Court in Ge Capital Services India v. Dr. K.M. Veerappa Reddy & Ors, 2015 SCC OnLine Del 13007, he submits that suits which claims amount on the basis of balances due at the foot of the account, cannot be treated as one falling under Order XXXVII of the CPC. The entries and statements of account have to be necessarily proved as per Section 34 of the Evidence Act, 1872 for the balance at the foot of the account to be arrived at. He submits that the claim of the plaintiff is also on the basis of the alleged ledger account and, therefore, not maintainable under Order XXXVII of the CPC.

11. He submits that the present Suit is barred by limitation. He submits that it is the case of the plaintiff that it was mutually agreed that the time for all payments shall stand extended till 31.03.2015. It is further averred by the plaintiff itself that the defendant made the last payment on 27.03.2015. Limitation for filing of the suit would, therefore, expire on 27.03.2018, whereas the suit was filed only on 26.09.2018. He submits that the date of deposit of TDS, that is, 30.09.2015, cannot extend the period of limitation as such deposit does not amount to an acknowledgement of liability, but instead is only an acknowledgement of the deduction of tax at source. In support, he places reliance on the judgement of this Court in M/s Utility Powertech Limited v. M/s Amit Traders, 2018 SCC OnLine Del 9096, and of the Bombay High Court in S.P. Brothers v. Biren Ramesh Kadakia, 2008 SCC OnLine Bom 1599; Actal v. India Signature Not Verified Digitally Signed By:SUNIL Signing Date:27.04.2023 18:11:31 CS(OS) 479/2018 Page 7 of 23 Neutral Citation Number: 2023:DHC:2773 Infoline Limited, 2013 SCC OnLine Bom 915; and Actal v. India Infoline Limited, 2012 SCC OnLine Bom 1507.

12. The learned senior counsel for the defendant further submits that though the Cancellation Deed states that the defendant shall repay the amount alongwith interest @ 24% per annum, that is Simple Interest, the plaintiff has filed the present Suit claiming interest @ 24% per annum compounded annually. He submits that this is a disputed question of fact, for which leave to defend should be granted to the defendant.

13. He further submits that even in the statement of account filed by the plaintiff, it is shown that the plaintiff is charging interest sometimes on quarterly basis while other times on half yearly basis. He submits that the same has not been explained.

14. He submits that in terms of the Cancellation Deed, the plaintiff was authorised to adjust the amounts due under the Cancellation Deed from the other amounts owed by it to the plaintiff. The plaintiff adjusted such amounts and therefore, no further amount is payable by the defendant to the plaintiff. He submits that the adjustment is also evident from the fact that the plaintiff has admittedly been paying amounts to the defendant against other accounts, in spite of the defendant owing money to the plaintiff under the Cancellation Deed. He submits that, in fact, after such adjustment also, huge amount is due and payable by the plaintiff to the defendant, for which separate arbitration proceedings are pending between the parties. In this regard, he draws my attention to the affidavit(s) filed by Mr. Tarun Kathuria, Chief Financial Officer (in short "CFO") and Head (Finance) of Ansal Signature Not Verified Digitally Signed By:SUNIL Signing Date:27.04.2023 18:11:31 CS(OS) 479/2018 Page 8 of 23 Neutral Citation Number: 2023:DHC:2773 Housing Limited before the learned Sole Arbitrator, showing certain amounts to be adjusted.

SUBMISSIONS OF THE LEARNED SENIOR COUNSEL FOR THE PLAINTIFF

15. On the other hand, the learned senior counsel for the plaintiff submits that the present suit is not barred by limitation as the defendant had made a payment to the credit of the plaintiff on 30.09.2015 as also in March 2016 in the form of TDS. Placing reliance on Section(s) 194A and 198 of the Income Tax Act, 1961 (hereinafter referred to as „Income Tax Act‟), he submits that the TDS deposited is to the credit of the plaintiff, and is, therefore, part payment of the debt due, which shall extend the period of limitation as provided in Section 19 of the Limitation Act. In support, he places reliance on the judgement of the High Court of Bombay in Mahindra Lifespace Developers Limited vs. Biecrete Project Private Limited, 2012 SCC OnLine Bom 1730; and the judgement of the Supreme Court in Baranagore Jute Factory Plc. Mazdoor Sangh (BMS) and Ors. V. Baranagore Jute Factory Plc. And Ors, (2017) 5 SCC 506. He submits that deposit of TDS is a payment to a party, and therefore, the limitation to file the instant suit will expire only in March 2019.

16. He submits that there is no documentary evidence to support the alleged claim of adjustment made by the defendant. He submits that, in any case, it was the right and not the obligation of the plaintiff to adjust the amounts. The plaintiff therefore, was within its rights not to adjust the amounts, but claim the same in the form of the present Suit. In support he places reliance on the Signature Not Verified Digitally Signed By:SUNIL Signing Date:27.04.2023 18:11:31 CS(OS) 479/2018 Page 9 of 23 Neutral Citation Number: 2023:DHC:2773 judgements of Akhilesh Kumar Verma v. Maruti Udyog Ltd, 2005 SCC OnLine P&H 212, and Cofex Exports Ltd v. Canara Bank, 1997 (43) DRJ 754 (DB).

17. On the aspect of the rate of interest being compounded annually, the learned senior counsel for the plaintiff submits that where an agreement is vague or uncertain on the method of calculating interest, the conduct of the parties has to been seen. In the present case, drawing reference to the Account Statement of the defendant, he submits that the defendant for three consecutive years has paid interest at the rate of 24% compounded annually. In support, he places reliance on the judgment of the Supreme Court in The Godhra Electricity Co. Ltd. & Anr. v. The State of Gujarat & Anr., (1975) 1 SCC 199.

ANALYSIS AND FINDINGS:

18. I have considered the submissions made by the learned senior counsels for the parties.

GENERAL PRINCIPLES:

19. At the outset, one would like to remind oneself of the principles that govern the consideration of an application under Rule 3(5) of Order XXXVII of the CPC filed by the defendant seeking leave to defend the suit. In B.L. Kashyap & Sons (supra), the Supreme Court stated these principles in the following words:

"33. It is at once clear that even though in IDBI Trusteeship, this Court has observed that the principles stated in para 8 of Mechelec Engineers case shall stand superseded in the wake of amendment of Rule 3 of Order 37 but, on the core theme, the principles remain the same that grant of leave to defend (with or without conditions) is the ordinary rule; and denial of leave to defend is an exception. Putting it in other words, generally, the prayer for leave to defend is to the denied in such Signature Not Verified Digitally Signed By:SUNIL Signing Date:27.04.2023 18:11:31 CS(OS) 479/2018 Page 10 of 23 Neutral Citation Number: 2023:DHC:2773 cases where the defendant has practically no defence and is unable to give out even a semblance of triable issues before the court. 33.1 As noticed, if the defendant satisfies the Court that he has substantial defence i.e, a defence which is likely to succeed, he is entitled to unconditional leave to defend. In the second eventuality, where the defendant raises triable issues indicating a fair or bona fide or reasonable defence, albeit not a positively good defence, he would be ordinarily entitled to unconditional leave to defend. In the third eventuality, where the defendant raises triable issues, but it remains doubtful if the defendant is raising the same in good faith or about genuineness of the issues, the trial court is expected to balance the requirements of expeditious disposal of commercial causes on one hand and of not shutting out triable issues by unduly severe orders on the other. Therefore, the trial court may impose conditions both as to time or mode of trial as well as payment into the court or furnishing security. In the fourth eventuality, where the proposed defence appears to be plausible but improbable, heightened conditions may be imposed as to the time or mode of trial as also of payment into the court or furnishing security or both, which may extend to the entire principal sum together with just and requisite interest.
33.2 Thus, it could be seen that in the case of substantial defence, the defendant is entitled to unconditional leave; and even in the case of a triable issue on a fair and reasonable defence, the defendant is ordinarily entitled to unconditional leave to defend. In case of doubts about the intent of the defendant or genuineness of the triable issues as also the probability of defence, the leave could yet be granted but which imposing conditions as to the time or mode of trial or payment or furnishing security. Thus, even in such cases of doubts or reservations, denial of leave to defend is not the rule; but appropriate conditions may be imposed while granting the leave. It is only in the case where the defendant is found to be having no substantial defence and/or raising no genuine triable issues coupled with the court's view that the Signature Not Verified Digitally Signed By:SUNIL Signing Date:27.04.2023 18:11:31 CS(OS) 479/2018 Page 11 of 23 Neutral Citation Number: 2023:DHC:2773 defence is frivolous or vexatious that the leave to defend is to be refused and the plaintiff is entitled to judgment forthwith. Of course, in the case where any part of the amount claimed by the plaintiff is admitted by the defendant, leave to defend is not to be granted unless the amount so admitted is deposited by the defendant in the court.
33.3 Therefore, while dealing with an application seeking leave to defend, it would not be a correct approach to proceed as if denying the leave is the rule or that the leave to defend is to be granted only in exceptional cases or only in cases where the defence would appear to be a meritorious one. Even in the case of raising of triable issues, with the defendant indicating his having a fair or reasonable defence, he is ordinarily entitled to unconditional leave to defend unless there be any strong reason to deny the leave. It gets perforce reiterated that even if there remains a reasonable doubt about the probability of defence, sterner or higher conditions as stated above could be imposed while granting leave but, denying the leave would be ordinarily countenanced only in such cases where the defendant fails to show any genuine triable issue and the court finds the defence to be frivolous or vexatious."

(Emphasis supplied)

20. Keeping in view the above principles, I shall now consider the grounds on which the defendant prays for leave to defend the present suit.

WHETHER THE MAINTAINABLE UNDER ORDER XXXVII OF THE CPC

21. As noted hereinabove, the learned senior counsel for the defendant has asserted that as the present suit is based on the ledger account maintained by the plaintiff, the present suit is not maintainable under Order XXXVII of the CPC.

Signature Not Verified Digitally Signed By:SUNIL Signing Date:27.04.2023 18:11:31 CS(OS) 479/2018 Page 12 of 23

Neutral Citation Number: 2023:DHC:2773

22. I am unable to accept this submission of the learned senior counsel for the defendant.

23. The present suit is based on the Deed of Cancellation dated 20.04.2013 executed between the parties. By the said Cancellation Deed, the defendant acknowledged its liability to refund an amount of Rs.12 Crores with interest calculated at the rate of 24% per annum. The relevant terms of the Cancellation Deed are reproduced hereinunder:

"2. That SPPL will refund the entire amount of Rs.12 Crores with interest calculated @24% p.a. The interest will be calculated from the date of receipt of advance of Rs.12 Crores and till the entire amount together with interest is refunded by SPPL to AHCL.
3. That the entire amount of Rs. 12 Crores together with interest thereon would be refunded by SPPL to AHCL latest by 31st December, 2013 failing which AHCL shall be at liberty to adjust amount due to SPPL in any other account."

24. The ledger account maintained by the plaintiff merely reflects the amounts received from the defendant in part-payment of the above liability. There is, in fact, no dispute on the amounts reflected in the said ledger account. The present suit is, therefore, not based on the ledger account maintained by the plaintiff but on the Deed of Cancellation and is, therefore, maintainable under Order XXXVII of the CPC, being a suit to recover a debt with interest on a written contract.

25. In Ge Capital Services India (supra), the plaintiff therein claimed to have extended a certain sum of money to the defendant by means of a total of eight loan agreements. The plaintiff was further relying upon various documents filed with Signature Not Verified Digitally Signed By:SUNIL Signing Date:27.04.2023 18:11:31 CS(OS) 479/2018 Page 13 of 23 Neutral Citation Number: 2023:DHC:2773 the plaint to show the amount due from the defendant as on the date of the Compromise Deed executed between the parties therein. The amount claimed by the plaintiff therein was not on the basis of such Compromise Deed. The Court found that the plaint, when it refers to the amount claimed, did not make any averments and refer to any specific document containing the specified liquidated amount as due and payable by the defendant. The Court in fact distinguished an earlier judgment of GE Capital Services India vs. G.Neuromed Diagnostic Centre 2007 VIII AD (Delhi) 464, and observed as under:

".......It need not be again said that Order XXXVII suit is maintainable with respect to the principal amount provided that it is that principal amount which is claimed alongwith the interest arising thereon as stated in the written agreement."

26. In Sunpro Integrated Communication Services Ltd. v. Capricot Technologies Pvt. Ltd. & Anr. 2020 SCC OnLine Del 2284, another learned Single Judge of this Court, relying upon an earlier judgment in Bijender Chauhan @ Bijender Kumar v. Financial Eyes (India) Ltd., ILR (2013) 4 Del 3234, held that a suit claiming an amount against an invoice remaining unpaid in part is maintainable under Order XXXVII of the CPC.

27. I need not multiply authorities on the said proposition. In the present case, the Suit is claiming amount due under a written agreement, that is, the Cancellation Deed. The ledger account merely shows the amounts that have been received against the Cancellation Deed from the defendant. This would not change the claim to be one based on the ledger account, especially where there is no dispute on the entries in the ledger account.

Signature Not Verified Digitally Signed By:SUNIL Signing Date:27.04.2023 18:11:31 CS(OS) 479/2018 Page 14 of 23

Neutral Citation Number: 2023:DHC:2773

28. It is, therefore, held that the present Suit is maintainable under Order XXXVII of the CPC.

WHETHER THE SUIT IS BARRED BY LIMITATION

29. The learned senior counsel for the defendant has asserted that as the case of the plaintiff itself is that the last payment made against the Deed of Cancellation was received by the plaintiff from the defendant on 27.03.2015, the present Suit having been filed on 20.09.2018, is, therefore, barred by limitation. He has submitted that the mere fact of the deposit of TDS on 30.09.2015 by the defendant would not extend the period of limitation.

30. The above submission is disputed by the learned senior counsel for the plaintiff contending that the TDS deposited is to the account of the plaintiff and, therefore, would extend the period of limitation.

31. Section 19 of the Limitation Act, 1963 reads as under:

"19. Effect of payment on account of debt or of interest on legacy.--Where payment on account of a debt or of interest on a legacy is made before the expiration of the prescribed period by the person liable to pay the debt or legacy or by his agent duly authorised in this behalf, a fresh period of limitation shall be computed from the time when the payment was made:
Provided that, save in the case of payment of interest made before the 1st day of January, 1928, an acknowledgment of the payment appears in the handwriting of, or in a writing signed by, the person making the payment."

32. To attract the above provision and take benefit thereof, the plaintiff has to prove that:-

Signature Not Verified Digitally Signed By:SUNIL Signing Date:27.04.2023 18:11:31 CS(OS) 479/2018 Page 15 of 23
Neutral Citation Number: 2023:DHC:2773
(a) The payment on account of the debt was made by the defendant before the expiration of the prescribed period;
(b) The payment was acknowledged by some term of writing either in the handwriting of the payer or signed by the payer.

33. Section 194A of the Income Tax Act obliges the person responsible for paying interest to another to deduct, at the time of credit of such income to the account of the payee or at the time of payment thereof in cash or by an issue of a cheque or draft or by any other mode, whichever is earlier, income tax thereon at the rate in force. Explanation to Section 194A (1) further provides that where any income by way of interest is credited to any account in the books of account of the person liable to pay such income, such crediting shall also be deemed to be a credit of such income to the account of the payee making such person liable to deduct TDS.

34. Section 198 of the Income Tax Act further provides that all sums deducted shall, for the purpose of computing the income of the assessee, be deemed to be income received by such assessee.

35. In Baranagore Jute Factory PLC. Mazadoor Sangh (BMS) (supra) , the Supreme Court observed that the amount deposited as TDS also partakes the character of compensation that was payable by NHAI in the said case.

36. In the present case, as the deposit of TDS was made on 30.09.2015, in terms of Section 198 of the Income Tax Act, it would be deemed to be an income received by the plaintiff. The said payment being made against the Cancellation Deed, which is not denied by the defendant, would in terms of Section 19 of the Limitation Act, extend the period of limitation. The issue of the Signature Not Verified Digitally Signed By:SUNIL Signing Date:27.04.2023 18:11:31 CS(OS) 479/2018 Page 16 of 23 Neutral Citation Number: 2023:DHC:2773 TDS Certificate by the defendant shall satisfy the second condition of Section 19 of the Limitation Act as culled out above.

37. In M/s Utility Powertech Limited (supra), the Court held that the deduction of TDS is not an admission of liability. The same was the ratio in Actal (supra) and in S.P. Brothers (supra). The said judgments would, however, have no application to the facts of the present case. Though deposit of TDS may not act as an acknowledgment of debt by the defendant, it being a payment made by the defendant on account of the plaintiff and on account of a debt, would lead to a fresh period of limitation being computed from the date when the deposit of TDS was made.

38. The Suit therefore, cannot be said to be barred by limitation.

WHETHER COMPOUND INTEREST IS PAYABLE UNDER THE CANCELLATION DEED

39. The plaintiff has claimed that the defendant is liable to pay interest @24% per annum compounded annually under the Cancellation Deed. The learned senior counsel for the plaintiff has submitted that the deposit of TDS by the defendant itself would show that the interest was payable on a compounding basis. In the alternative, he submits that the plaintiff would confine its claim of interest as Simple Interest.

40. The learned senior counsel for the defendant, on the other hand, submits that the Cancellation Deed does not provide for compounding of interest and, therefore, the suit, not being based on the written Agreement, is not maintainable under Order XXXVII of the CPC.

Signature Not Verified Digitally Signed By:SUNIL Signing Date:27.04.2023 18:11:31 CS(OS) 479/2018 Page 17 of 23

Neutral Citation Number: 2023:DHC:2773

41. Clause 2 of the Cancellation Deed has been reproduced hereinabove. The same does not provide for compounding of interest. The Supreme Court in State of Haryana and Ors v. S.L.Arora and Company, (2010) 3 SCC 690 (though the judgment is overruled on the power of the Arbitral Tribunal to award compound interest post Award), in relation to power of the Court to award compound interest, has observed as under:-

"9. Payment of interest arises in different circumstances. It can be the consideration paid by a borrower to a lender for use of the money lent or made available by the lender. It can be the return given by a bank, financial institution or a company on amounts deposited or invested with them by a customer or constituent. It can be the compensation paid by a person who withholds or defaults in paying an amount or in discharging a liability, when it is due and payable. Interest may be payable in pursuance of a contract, or a provision in a statute, or the fiat of a court or tribunal. It is usually quantified in terms of a percentage of the "principal" or the "investment" or the "amount of liability". Interest unless otherwise specified, refers to simple interest, that is, interest paid on only the principal and not on any accrued interest.
xxxxx
12. Compound interest can be awarded only if there is a specific contract, or authority under a statute, for compounding of interest. There is no general discretion in courts or tribunals to award compound interest or interest upon interest."

(Emphasis Supplied)

42. The submission of the learned senior counsel for the plaintiff that the amount of TDS deposited would show that interest is payable on a compounding basis, is not prima facie acceptable. As noted hereinabove, the deposit of TDS is not an acknowledgment of debt. In fact, if one has to look at other documents to draw an inference of the interest payable by the defendant to the plaintiff, Signature Not Verified Digitally Signed By:SUNIL Signing Date:27.04.2023 18:11:31 CS(OS) 479/2018 Page 18 of 23 Neutral Citation Number: 2023:DHC:2773 that itself would be a ground for the defendant to be granted leave to defend the present suit.

43. Similarly, the assertion of the learned senior counsel for the plaintiff that as the defendant had not denied, in its reply to the Legal Notice dated 24.08.2018 of the plaintiff, that the interest was to be paid on compounding basis, the same would amount to an admission, is also not acceptable. A mere non-denial in reply to a Legal Notice cannot be considered as an admission of liability. The plaintiff would still have to prove its own case.

44. Similarly, reliance of the learned senior counsel for the plaintiff on the account conformation statement dated 01.04.2013 or the ledger account of the defendant, without adequate explanation thereof, which would occur only when only parties lead their evidence, cannot be considered as an admission of the fact that the interest was to be paid on compounding basis by the defendant.

45. In The Godhra Electricity Co. Ltd. & Anr. (Supra), relied upon by the learned senior counsel for the plaintiff, the Supreme Court held that in the process of interpretation of the terms of a Contract, the Court can get an assistance from the conduct of the parties. However, the said judgment would not have an application at the present stage, inasmuch as, the parties are yet to prove their respective conduct, which can be done only when the defendant is granted leave to defend the present suit.

46. Faced with the above, the learned senior counsel for the plaintiff, placing reliance on the judgment of the High Court of Bombay in SICOM Ltd. v. Prashant S. Tanna, 2004 SCC OnLine Bom 181, has contended that the plaintiff can always give up and abandon Signature Not Verified Digitally Signed By:SUNIL Signing Date:27.04.2023 18:11:31 CS(OS) 479/2018 Page 19 of 23 Neutral Citation Number: 2023:DHC:2773 its relief which is beyond the scope of Order XXXVII of the CPC, that is, one which may not fall within the scope of the written Agreement on the basis whereof the suit has been filed. He submits that, therefore, the above issue, in fact, pales into insignificance as the plaintiff is ready to confine its relief only to the grant of Simple Interest at the rate of 24% per annum from the defendant.

47. I find prima facie merit in the submission made. The plaintiff, having found that certain portion of his claim is beyond the scope of Order XXXVII of the CPC, can give up such claim. The same shall of course be with prejudice to the rights of the plaintiff. However, for my observation below, I need not bind the plaintiff to the statement made of giving up part of its claim at the present stage only to have the application of the defendant seeking leave to defend rejected. This is so as I find that the defendant is otherwise also entitled to an unconditional leave to defend the Suit.

PLEA OF SET OFF /ADJUSTMENT

48. Placing reliance on Clause 3 of the Cancellation Deed, the learned senior counsel for the defendant has asserted that the amount claimed by the plaintiff stood adjusted from the amounts that were due from the plaintiff to the defendant against the other contracts between the parties. In support, he has drawn my reference to the affidavits filed on behalf of the plaintiff in the arbitration proceedings between the parties in relation to such other contracts, as also to a Statement of Account, which shows payments being made by the plaintiff to the defendant in August Signature Not Verified Digitally Signed By:SUNIL Signing Date:27.04.2023 18:11:31 CS(OS) 479/2018 Page 20 of 23 Neutral Citation Number: 2023:DHC:2773 and October, 2015 and even thereafter. He submits that in case any amount was payable by the defendant to the plaintiff, there would have been no occasion for the plaintiff to have made these payments to the defendant.

49. On the other hand, the learned senior counsel for the plaintiff asserts that in terms of Clause 3 of the Cancellation Deed, which has been reproduced hereinabove, it was the sole right and prerogative of the plaintiff to adjust any amount due to the defendant in any other account against the amounts payable by the defendant to the plaintiff under the Cancellation Deed. He submits that, therefore, the defendant cannot insist on adjustment of the amounts. He further submits that the claim of the defendant in the arbitration proceedings is in the nature of damages and, therefore, in any case, adjustment cannot be claimed by the defendant of the amounts that have been claimed by the defendant in such arbitration proceedings.

50. Though, the learned senior counsel for the plaintiff prima facie is correct in his assertion that it is the right of the plaintiff in terms of Clause 3 of the Cancellation Deed to adjust the amounts owed by the defendant under the Cancellation Deed against any amount that the plaintiff may owe to the defendant in other accounts, for the purposes of consideration of the present application, the defendant, by the conduct of the plaintiff, has been able to raise a substantial defence that such amounts may have been adjusted by the plaintiff but are now claimed from the defendant in the present suit.

Signature Not Verified Digitally Signed By:SUNIL Signing Date:27.04.2023 18:11:31 CS(OS) 479/2018 Page 21 of 23

Neutral Citation Number: 2023:DHC:2773

51. For the above prima facie finding, and at least for the purposes of the present application, the following conduct of the parties is relevant:-

(a) the plaintiff has filed the present suit almost at the end of the period of limitation that too based on an extension that may be available to the plaintiff only due to the deposit of the TDS by the defendant. The plaintiff has not even asserted as to the reason for which it did not raise its claim against the defendant at an earlier stage;
(b) The affidavits of Sh.Tarun Kathuria, CFO and Head (Finance) of the plaintiff-company filed in the arbitration proceedings show certain amounts being adjusted against the claim of the defendant herein. The exact nature of such adjustments and on what account they were made would, therefore, have to be considered in the present suit. Equally, it would have to be considered why the plaintiff, in spite of claiming that the defendant owed amounts to the plaintiff, continued to make payments to the defendant rather than adjusting the amounts.

52. Testing the above defence and circumstances on the principles laid down by the Supreme Court in B.L.Kashyap (supra) and other judgments, in my opinion, the defendant has been able to show that it has a substantial defence and has raised a triable issue, entitling it to an unconditional leave to defend the present suit.

53. In view of the above, the present application is allowed and the defendant is granted an unconditional leave to defend the present suit.

Signature Not Verified Digitally Signed By:SUNIL Signing Date:27.04.2023 18:11:31 CS(OS) 479/2018 Page 22 of 23

Neutral Citation Number: 2023:DHC:2773 CS(OS) 479/2018 & IA 13144/2018

54. The defendant may file its written statement to the plaint, along with the affidavit of admission/denial of documents filed by the plaintiff, within a period of four weeks from today.

55. The plaintiff may file replication within a period of four weeks of the receipt of the copy of the written statement from the defendant. The replication shall also be accompanied with an affidavit of admission/denial of documents filed by the defendant.

56. List before the learned Joint Registrar (Judicial) for completion of pleadings and for further proceedings on 25th July, 2023.

NAVIN CHAWLA, J.

APRIL 26, 2023 RN Signature Not Verified Digitally Signed By:SUNIL Signing Date:27.04.2023 18:11:31 CS(OS) 479/2018 Page 23 of 23