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 8, Cited by 0]

Delhi High Court

Transport Corporation Of India Ltd vs Reserve Bank Of India & Anr on 29 March, 2023

Author: Chandra Dhari Singh

Bench: Chandra Dhari Singh

                                       NEUTRAL CITATION NO. 2023:DHC:2288




                  *       IN THE HIGH COURT OF DELHI AT NEW DELHI
                  %                            Reserved on :        21st December, 2022
                                               Pronounced on:          29th March, 2023

                  +       CS(OS) 361/2012
                          TRANSPORT CORPORATION OF INDIA LTD ..... Plaintiff
                                             Through:     Ms. Diya Kapur and Mr. Aditya
                                                          Ladha, Advocates
                                             versus

                          RESERVE BANK OF INDIA & ANR                          ..... Defendants
                                             Through:     Mr. Sandeep Sethi, Sr. Advocate with
                                                          Mr. Neeraj Yadav, Advocate for D-2
                  CORAM:
                  HON'BLE MR. JUSTICE CHANDRA DHARI SINGH

                                                 JUDGMENT

CHANDRA DHARI SINGH, J.

I.A. 10192/2018 (Under Order XI Rule 21)

1. The present application has been filed under Order XI Rule 21 read with Section 151 of the Code of Civil Procedure, 1908 seeking the following reliefs:

"a. Allow the present application in favour of the Plaintiff and strike off the defence of the Defendant No. 2; b. Pass any further order(s) as this Hon'ble Court may deem fit and proper in the present facts and circumstances of the present case."

FACTUAL MATRIX

2. The applicant/plaintiff herein had filed a suit seeking a declaration, a mandatory injunction, and the recovery of Rs 6,92,55,342/- in relation to a I.A. 10192/2018 in CS(OS) 361/2012 Signature Not Verified Page 1 of 11 Digitally Signed By:DAMINI YADAV Signing Date:29.03.2023 20:28:01 NEUTRAL CITATION NO. 2023:DHC:2288 Foreign Exchange Derivative transaction involving a USD-CHF transaction on 20th September, 2007 between the plaintiff and the Yes Bank Ltd, i.e., the non-applicant/defendant No. 2.

3. The applicant/plaintiff firm is engaged in the business of multi-modal transport and logistics, including supply chain solutions, periodically required term loans and working capital loan facilities from several banks. In 2006, the applicant/plaintiff firm had around Rs. 226 crores in outstanding loans on which it was paying interest between 6.50 % and 11% per annum. During the same year, the non-applicant/ defendant No. 2 convinced the applicant/plaintiff to participate into Foreign Exchange Derivative transactions that were supposed to save the applicant/plaintiff herein 2% in interest charges on its loan, but were in fact meant to generate profits for the non-applicant/defendant No. 2.

4. The non-applicant/defendant No. 2 herein convinced the applicant/ plaintiff to "notionally" convert its Rupee loan into a Swiss Franc (CHF) loan by claiming that interest rates were significantly lower in CHF and, as a result, the applicant/plaintiff would incur fewer interest expenses. Also, it is stated that there was no forex risk associated with this notional conversion, as the CHF was a very stable currency, and that any potential forex risk associated with this notional conversion was mitigated by an "option protection".

5. On 23rd October, 2006, the applicant/plaintiff approved a resolution permitting certain business officials to accept the terms and circumstances of bank offers for derivative transactions that are in the firm's best interests. On 20th September, 2007, the plaintiff entered into an interest-saving transaction with non-applicant/defendant No. 2 in which Rs. 15,00,00,000/-

I.A. 10192/2018 in CS(OS) 361/2012 Signature Not Verified Page 2 of 11 Digitally Signed By:DAMINI YADAV Signing Date:29.03.2023 20:28:01 NEUTRAL CITATION NO. 2023:DHC:2288 was ostensibly swapped for CHF 44,43,467/-, with the maturity date was set for 24th September, 2009 and the plaintiff was to receive a sum equal to 2% of Rs. 15,00,00,000/-, which was ostensibly a savings in interest due to the swap into Swiss Francs (CHF).

6. It has been stated on behalf of the applicant/plaintiff herein that the said transactions were in fact very risky and the said fact was actively concealed by the non-applicant/defendant No. 2 despite being under a fiduciary relationship with the applicant/plaintiff herein.

7. It has been stated on behalf of the applicant/plaintiff that on 26th April, 2011, the Reserve Bank of India issued a circular imposing a penalty on several banks in relation to foreign exchange derivative transactions of the same nature, as was entered into by the plaintiff company, on the grounds of contravention of various instructions issued by the Reserve Bank of India in respect of derivatives, such as failure to conduct due diligence with respect to the suitability of products, selling derivative products to unregistered entities, etc. Being aggrieved by the malafide acts of the non- applicant/defendant No. 2 herein the applicant/plaintiff filed the present suit for recovery.

8. Pursuant to the completion of pleadings, this Court vide order dated 24th August, 2015 framed the following issues. The same are reproduced hereunder:

"1. Whether the USD/CHF transaction dated 20.09.2007 is voidable at the option of the plaintiff (under Section 19 and/or Section 19A of the Indian Contract Act? OPP
2. Whether defendant No.2 is liable to the plaintiff for an amount of Rs.6,92,55,342/- with interest, from the date of payment? OPP I.A. 10192/2018 in CS(OS) 361/2012 Signature Not Verified Page 3 of 11 Digitally Signed By:DAMINI YADAV Signing Date:29.03.2023 20:28:01 NEUTRAL CITATION NO. 2023:DHC:2288
3. Whether the Banking Licencee of defendant No.2 is liable to be cancelled by defendantNo.1? OPP
4. Whether the USD/CHF transaction dated 20.09.2007 is void under Section23 and/or Section 24 of the Indian Contract Act? OPP
5. Whether the present suit is barred by limitation? OPD
6. Whether this Court has no territorial jurisdiction to adjudicate the present suit? OPD
7. Whether there is accord and satisfaction achieved in respect of the transactions in issue or, discharge of the contract by virtue of performance of obligations undertaken therein or, by mutual agreement? OPD
8. Whether the transaction was conducted in pursuance to the ISDA agreement dated 06.-9.2007 and the deal confirmation dated 20.09.2007? GPP
9. Relief."

SUBMISSIONS

9. It has been submitted on behalf of the applicant/plaintiff that in its defence against the instant suit, the defendant No.2 inter-alia contended that it had engaged in a back-to-back mirror transaction with another person/inter-bank counterparty and that the bank benefited to the extent of fees/margins earned between the two sets of transactions, i.e. close with the Customer and close with the inter-bank counterparty.

10. It has been further submitted that the plaintiff's application bearing I.A. No. 25111/2015 for discovery of certain documents was allowed by the Joint Registrar vide decision dated 21st February, 2017. Thereafter, the defendant No. 2 filed chamber appeal bearing O.A. No. 81/2017 against the decision dated 21st February, 2017 instructing the defendant No. 2 to file the affidavit of discovery within eight weeks of the order's issuance.

I.A. 10192/2018 in CS(OS) 361/2012 Signature Not Verified Page 4 of 11 Digitally Signed By:DAMINI YADAV Signing Date:29.03.2023 20:28:01 NEUTRAL CITATION NO. 2023:DHC:2288

11. During the course of arguments, it has been submitted on behalf of the applicant/plaintiff that the plaintiff limited the discovery it sought from defendant No. 2 to the documents specified in paragraph 9(f) of application bearing I.A. No. 25111/2015. The relevant paragraph is reproduced hereunder:

"9(f) Records of 'exactly off-setting transactions'/ 'back-to-back mirror transactions' entered into with other banks by Defendant No. 2, including details of the counter-parties involved and the profits/margins/ commissions or any other amounts received by Defendant No. 2 from these counter- parties."

12. It has been submitted on behalf of the applicant/plaintiff that this Court dismissed the Chamber Appeal O.A. No. 81/2017 with the observation that what was requested from defendant No. 2 in para. 9(f) of the application was exactly what the defendant had argued in defence to the complaint. The relevant extract of the order dated 2nd May, 2018 is reproduced hereunder:

"13. Accordingly, the Chamber Appeal, insofar as against the order directing the appellant/defendant to make disclosure of the other documents mentioned in paras 6&9 of IA No.25111/2015 is allowed on consent and the order of the Joint Registrar to that extend is set aside and the appeal, insofar as directing disclosure of the documents in para 9(f) of the application supra is concerned, is dismissed."

13. It is submitted on behalf of the applicant/plaintiff that the issue was then scheduled to be heard by the learned Joint Registrar on 14th May, 2018. The defendant No. 2 requested further time before the learned Joint Registrar in order to comply with the order dated 2nd May, 2018.

I.A. 10192/2018 in CS(OS) 361/2012 Signature Not Verified Page 5 of 11 Digitally Signed By:DAMINI YADAV Signing Date:29.03.2023 20:28:01 NEUTRAL CITATION NO. 2023:DHC:2288 Resultantly, with the parties' consent, the defendant No. 2 was given two weeks to disclose documents.

14. It is submitted on behalf of the applicant/plaintiff that the plaintiff sent a reminder notice regarding the disclosure of documents to the counsel appearing for the defendant No. 2 on 31st May, 2018, after the defendant No. 2, despite providing an oral undertaking on 14th May, 2018, failed to disclose the requested documents within the allotted time frame of two weeks.

15. It is submitted on behalf of the applicant/plaintiff that the defendant No. 2 is alleged to have continued to withhold the necessary information on affidavit in flagrant violation of this Court's decision dated 2nd May, 2018 and the learned Joint Registrar's order dated 14th May, 2018. It is further submitted that the records kept by defendant No. 2 in the normal course of business may be found among the documents that were made available for discovery. Hence, any delay in following the provided instructions is puzzling and seems to be a deliberate effort to put off the disposal of the instant case.

16. It has been submitted on behalf of the plaintiff/applicant that it is a well-established legal principle that when a defendant disobeys a discovery order, their defence should be thrown out and they should be put in the same situation as if they had not defended. It is further submitted that this is especially true when the default is intentional in order to delay the trial of the case.

17. It has been submitted that in the present case there is apparent failure on part of the defendant No. 2 to comply with the order dated 2 nd May, 2018 passed this Court. The defendant No. 2 is purposefully concealing the I.A. 10192/2018 in CS(OS) 361/2012 Signature Not Verified Page 6 of 11 Digitally Signed By:DAMINI YADAV Signing Date:29.03.2023 20:28:01 NEUTRAL CITATION NO. 2023:DHC:2288 documents from discovery that he was required to provide no later than 28 th May, 2018. It has been further submitted that despite having access to the records and papers that must be discovered, the defendant No. 2 opted to disobey the court's directive, causing unjustifiable delay and harm to the applicant/plaintiff.

18. In view of the foregoing submissions it has been submitted that the defence of defendant No. 2 must be struck out.

19. Per Contra, learned senior counsel appearing on behalf of the defendant No. 2 submitted that the present application filed by the plaintiff is misconceived, merit-less and an abuse of the process of law. It is further submitted that the instant application is infructuous as defendant No. 2 has already complied with order dated 2nd May, 2018 and consequently, has filed its Affidavit under Order XI Rule 13 of Civil Procedure Code, 1908 vide diary no. 193554 of 2018 on 1st August, 2018 after duly serving a copy of the same to the plaintiff.

20. It is submitted on behalf of the defendant No. 2/non-applicant that this Court vide order dated 24th August, 2015 directed the plaintiff to present affidavit-based evidence within eight weeks. It is further submitted that the plaintiff's current application is nothing more than an abuse of the legal system, particularly in light of the fact that, despite instructions from this Court, the plaintiff has not yet filed any affidavit-based evidence and is making every effort to delay the trial of the case.

21. It has been submitted on behalf of the defendant No. 2/non-applicant that the plaintiff asked the defendant for access to documents that were private in nature, dealt with transactions involving third parties, and had nothing to do with the claims made in the present suit. It is further submitted I.A. 10192/2018 in CS(OS) 361/2012 Signature Not Verified Page 7 of 11 Digitally Signed By:DAMINI YADAV Signing Date:29.03.2023 20:28:01 NEUTRAL CITATION NO. 2023:DHC:2288 that this Court vide Chamber Appeal bearing O.A. No. 81/2017 filed by the defendant No. 2 has overturned the Ld. Joint Registrar's order dated 21 st February, 2017, in I.A. No. 25111/2017.

22. It has been submitted on behalf of the defendant No. 2/non-applicant that the documents requested by the plaintiff were both confidential in nature and irrelevant to the issues framed in the current suit.

23. Therefore, the documents as sought to be produced are confidential in nature and thus, cannot be produced before this Court. Furthermore, the defendant No. 2 has already complied with the orders passed by this Court and application filed by the applicant/plaintiff is gross misuse and process of law and deserves to be dismissed.

FINDINGS AND ANALYSIS

24. Heard the learned counsel for the parties and perused the record.

25. In order to adjudicate the instant application, this Court finds it appropriate to peruse the relevant provisions as specified under the Code of Civil Procedure, 1908. Order XI Rule 21 of the Code of Civil Procedure, 1908 is reproduced hereunder:

"21. Non-compliance with order for discovery-- (1) Where any party fails to comply with any order to answer interrogatories, or for discovery or inspection of documents, he shall, if a plaintiff, be liable to have his suit dismissed or want of prosecution, and, if a defendant, to have his defence, if any, struck out, and to be placed in the same position as if he had not defended, and the party interrogating or seeking discovery or inspection may apply to the Court for an order to that effect, and [an order may be made on such application accordingly, after notice to the parties and after giving them a reasonable opportunity of being heard.] (2) Where an order is made under sub-rule (1) dismissing any suit, the plaintiff shall be precluded from bringing a fresh suit I.A. 10192/2018 in CS(OS) 361/2012 Signature Not Verified Page 8 of 11 Digitally Signed By:DAMINI YADAV Signing Date:29.03.2023 20:28:01 NEUTRAL CITATION NO. 2023:DHC:2288 on the same cause of action."

26. This Court finds it evident to clarify the intent of Order XI Rule 21 of the Code of Civil Procedure, 1908, when deciding the current case. The aforementioned clause is divided into two parts: first, if the party refusing to respond to the interrogatories is the plaintiff, then the suit will be dismissed for lack of prosecution; second, if the party refusing to comply is the defendant then, the defence will be struck out and the party will be in the same position as if it had not defended its case.

27. The entire aim of interrogatories is to obtain a party's admission on the item at issue so that the issues can be appropriately framed, limiting the disputed matters or disputes left for the Court's adjudication, and ultimately promoting an early and quick resolution of the lawsuit. Furthermore, the Court has been given the authority to order discovery or approve interrogatories at any time, according to a review of the relevant substantive requirements found in Section 30 of the Code of Civil Procedure, 1908. With the Court's permission, interrogatories may be served on the opposing party in accordance with Order XI Rule 1 of the Code of Civil Procedure, 1908.

28. The Court has been given broad power to authorise service of interrogatories at any point of the lawsuit, as is obvious from a thorough and combined reading of these two sections, but the discretion must be used carefully. The requested information must be relevant to or have some connection to the contested issue. While considering whether to accept or allow interrogatories, the stage of the lawsuit must be taken into consideration. The same is reiterated that the entire goal of the regulations I.A. 10192/2018 in CS(OS) 361/2012 Signature Not Verified Page 9 of 11 Digitally Signed By:DAMINI YADAV Signing Date:29.03.2023 20:28:01 NEUTRAL CITATION NO. 2023:DHC:2288 included in Order XI Rule 1 of the Code of Civil Procedure, 1908 is to save time by focusing the disagreement or reducing the areas of contention. As a result, the Court can be a little more lenient while allowing interrogatories at the beginning of a lawsuit as compared to in a trial at a mature stage when parties' evidence is being heard. Once the concerned opposing party's testimony has concluded, interrogations are not authorised.

29. Furthermore, the Hon'ble Supreme Court in its judgment titled as M.L. Sethi v. R.P. Kapur reported as (1972) 2 SCC 427 held that the parties are required to provide an affidavit of documents when the court issues an order for discovery under the rule, and in case of failure thereto, he will be subject to the sanctions outlined in Order XI Rule 21 of the Code of Civil Procedure, 1908. The relevant paragraph of the said judgment is reproduced hereunder:

"7. When the Court makes an order for discovery under the rule, the opposite party is bound to make an affidavit of documents and if he fails to do so, he will be subject to the penalties specified in Rule 21 of Order 11. An affidavit of documents shall set forth all the documents which are, or have been in his possession or power relating to the matter in question in the proceedings. And as to the documents which are not, but have been in his possession or power, he must state what has become of them and in whose possession they are, in order that the opposite party may be enabled to get production from the persons who have possession of them (see Form No. 5 in Appendix C of the Civil Procedure Code). After he has disclosed the documents by the affidavit, he may be required to produce for inspection such of the documents as he is in possession of and as are relevant."

30. This Court has perused the affidavit filed by the defendant No. 2 in compliance of order dated 2nd May, 2018 and 14th May, 2018. The I.A. 10192/2018 in CS(OS) 361/2012 Signature Not Verified Page 10 of 11 Digitally Signed By:DAMINI YADAV Signing Date:29.03.2023 20:28:01 NEUTRAL CITATION NO. 2023:DHC:2288 defendant No. 2 has denied producing the said documents in clear violation of the said order on the ground that the documents sought are part of composite transactions entered into by the Defendant No.2 with third party and other customers, as well as due to the confidentiality of the documents. The relevant extracts of the said affidavit are reproduced hereunder:

"3. I object to produce the said documents set forth in the second part of first schedule hereto, as the documents sought are part of composite transactions entered into by the Defendant No.2 with third party and other customers. Further records of "exactly off-setting transactions/back-to-back mirror transactions" entered into with other banks are confidential in nature in as much as the transaction being composite in nature do not solely deal with the Plaintiff only but also pertains to other customers.
4. In addition, documents discovery of which has been sought cannot be disclosed. They have no bearing on any of the issues framed in the present suit nor are they necessary for fairly disposing of the present suit."

31. Taking into consideration the same, and in view of the direction passed in the CCP(O) 62/2018 to produce the said documents in sealed covers, this Court is of the view that the instant application does not require any further adjudication by this Court.

32. Accordingly, the present application stands disposed of.

33. The judgment be uploaded on the website forthwith.

(CHANDRA DHARI SINGH) JUDGE MARCH 29, 2023 gs/ug I.A. 10192/2018 in CS(OS) 361/2012 Signature Not Verified Page 11 of 11 Digitally Signed By:DAMINI YADAV Signing Date:29.03.2023 20:28:01