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 13, Cited by 0]

Delhi District Court

Bank Of Baroda vs Sanjay Kumar on 16 May, 2025

CS (Comm) 421/2024                              Bank of Baroda Vs. Sanjay Kumar


                IN THE COURT OF VINOD YADAV:
           DISTRICT JUDGE (COMMERCIAL COURT)-02:
        NORTH-WEST DISTRICT: ROHINI COURTS: NEW DELHI


                                            CNR No.DLNW010060442024
                                             Civil Suit (Comm.) 421/2024
In the matter of:
Bank of Baroda,
Head Off. At Baroda Bhawan,
R.C. Dutt Road, Alkapuri, Baroda-390007.

Branch Off. At :
Netaji Subhash Place Branch,
1st Floor, Aggarwal Metro Heights Tower,
Pitampura, Delhi-110034.

Through : Chief Manager Sh. Achin M. Agarwal
                                                             .....Plaintiff
                               (Through Ms. Geetanjali Sharma, Advocate)

                                   Versus
Sh. Sanjay Kumar,
S/o Sh. Sainsi Ram,
R/o E-1/50, Ground Floor, Buddh Vihar
Phase-I, New Delhi-110086.

Also at : 385, Rajpana, Village Shahpur,
Distt. Jind, Haryana-126125.

Also at : Sat Kabir Jewellers, near
SaturdayNarain Mandir, Ashri Gate,
Jind, Haryana-126102.
                                                                 .....Defendant

    (Right of defendant to file WS already closed vide order dt. 10.02.2025)



Suit (Ex-parte) "Decreed"                                         Page 1 of 15
 CS (Comm) 421/2024                                  Bank of Baroda Vs. Sanjay Kumar


Date of Institution of Suit               :      04.07.2024
Date of hearing final arguments           :      16.05.2024
Date of judgment                          :      16.05.2024

Suit for recovery of Rs.9,20,162.69 (Rupees nine lacs twenty thousand one
 hundred sixty two and Paise sixty nine only) alongwith pendente lite and
                      future interest and other charges.


             JUDGMENT IN TERMS OF ORDER 8 RULE 10 CPC


1.              This is a suit for recovery filed on behalf of plaintiff bank
against the defendant, thereby seeking a decree in the sum of
Rs.9,20,162.69 (Rupees nine lacs twenty thousand one hundred sixty two
and Paise sixty nine only) alongwith pendente lite and future interest and
other charges.
                            CASE OF THE PLAINTIFF

2.              The facts of the case in brief, as borne out from the record are
that plaintiff is a body corporate constituted under The Banking
Companies (Acquisition & Transfer of Undertaking) Act, 1970 having its
Head Office at Baroda Bhawan, R.C. Dutt Road, Alkapuri, Baroda-390007
and branch office amongst other branches at Netaji Subhash Place Branch,
1st Floor, Aggarwal Metro Heights Tower, Pitampura, Delhi-110034 and is
engaged in the business of banking under various schemes.


3.              It is the case of plaintiff that defendant approached it for grant
of overdraft facility of Rs.8,00,000/- for working capital requirement of his
jewellerey trade for a period of 12 months. The said loan was sanctioned
by plaintiff to defendant vide sanction letter dated 04.02.2021, vide

Suit (Ex-parte) "Decreed"                                             Page 2 of 15
 CS (Comm) 421/2024                                Bank of Baroda Vs. Sanjay Kumar


account No.37340400000127 with floating rate of interest @ 9.30% per
annum and penal interest @ 2% on the delayed/outstanding amount.
Defendant executed the requisite documents for availing the aforesaid
overdraft facility. The defendant made last payment of Rs.10,500/- on
29.05.2023. Thereafter, as the defendant defaulted in repayment of the
loan in question, the account of defendant was declared by the plaintiff as
NPA on 02.06.2023. Thereafter, plaintiff sent legal notice dated 13.03.2024
to defendant calling for clearing the outstanding dues but in vain.


4.              Accordingly, the plaintiff bank has filed the instant suit
against the defendant inter-alia praying as under :-


        (a)     a decree in the sum of Rs.9,20,162.69 (Rupees nine lacs
        twenty thousand one hundred sixty two and Paise sixty nine only)
        alongwith pendente lite and future interest and other charges; and

        (b)     Cost of the suit.

5.      (i)     After filing of the suit, summons for settlement of issues were
issued against the defendant(s) vide order dated 04.07.2024. However, no
one appeared on behalf of defendant and no written statement was filed.
        (ii)    Since no appearance was put forth on behalf of defendant and
no written statement was filed, accordingly, vide order dated 10.02.2025,
the right of defendant to file written statement in the matter was closed.


6.              Since, no written statement was filed on behalf of defendant in
the matter, accordingly plaintiff bank preferred an application U/o VIII

Suit (Ex-parte) "Decreed"                                           Page 3 of 15
 CS (Comm) 421/2024                                  Bank of Baroda Vs. Sanjay Kumar


Rule 10 CPC inter alia praying for passing of decree in the matter in terms
of the aforesaid provisions.


7.              I have heard arguments advanced at Bar by Ms. Geetanjali
Sharma, Advocate, learned Counsel for the plaintiff and perused the entire
material on record.


8.              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
& 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 Suit (Ex-parte) "Decreed" Page 4 of 15 CS (Comm) 421/2024 Bank of Baroda Vs. Sanjay Kumar 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

8. (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".

(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 Suit (Ex-parte) "Decreed" Page 5 of 15 CS (Comm) 421/2024 Bank of Baroda Vs. Sanjay Kumar 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

10. (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 straightway decree the suit under Order VIII Rule 10 CPC.

11. 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.

Suit (Ex-parte) "Decreed" Page 6 of 15

CS (Comm) 421/2024 Bank of Baroda Vs. Sanjay Kumar

12. The plaintiff has placed on record the postal receipt and tracking report in respect of the service of legal notice dated 13.03.2024 upon the defendant. In support of his aforesaid contentions, learned counsel for the plaintiff has referred to Section 27 of the General Clauses Act.

13. 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 Suit (Ex-parte) "Decreed" Page 7 of 15 CS (Comm) 421/2024 Bank of Baroda Vs. Sanjay Kumar presumption. For the sake of ready reference, Section 27 of the GC Act is extracted below:

"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, Suit (Ex-parte) "Decreed" Page 8 of 15 CS (Comm) 421/2024 Bank of Baroda Vs. Sanjay Kumar manifest that in view of the presumption available under Section 27 of the Act, it is not necessary to 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"

14. 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 Suit (Ex-parte) "Decreed" Page 9 of 15 CS (Comm) 421/2024 Bank of Baroda Vs. Sanjay Kumar pleased to lay down 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

(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 Suit (Ex-parte) "Decreed" Page 10 of 15 CS (Comm) 421/2024 Bank of Baroda Vs. Sanjay Kumar 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 being admitted without reservation and that having not been replied, in that eventuality adverse inference should be drawn.

Xxxxx"

15. Therefore, the adverse inference is liable to be drawn against the defendant.

16. (i) Now coming back to the facts of present case. From the perusal of Non-Starter Report dated 13.05.2024, 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.

Suit (Ex-parte) "Decreed" Page 11 of 15

CS (Comm) 421/2024 Bank of Baroda Vs. Sanjay Kumar

(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 Suit (Ex-parte) "Decreed" Page 12 of 15 CS (Comm) 421/2024 Bank of Baroda Vs. Sanjay Kumar

(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 Suit (Ex-parte) "Decreed" Page 13 of 15 CS (Comm) 421/2024 Bank of Baroda Vs. Sanjay Kumar being admitted without reservation and that having not been replied, in that eventuality adverse inference should be drawn.

xxxxx

17. In view of the above judgments of Hon'ble High Court of Delhi, plaintiff has been successful in drawing of presumption as to correctness of the facts contained therein.

18. The plaintiff has succeeded in establishing on record that it has good case in its 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.

19. 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

20. (i) In view of the above, a decree in the sum of Rs.9,20,162.69 (Rupees nine lacs twenty thousand one hundred sixty two and Paise sixty nine only) alongwith interest @ 11.80% per annum from the date of filing of the suit 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/-.

Suit (Ex-parte) "Decreed" Page 14 of 15

CS (Comm) 421/2024 Bank of Baroda Vs. Sanjay Kumar

21. Decree Sheet be drawn accordingly, subject to payment of requisite court fees, if any.

22. File be consigned to Record Room after completion of necessary formalities. VINOD Digitally signed by Dictated & Announced in the YADAV VINOD YADAV (Vinod Yadav) open Court on 16.05.2024 District Judge (Commercial Court)-02 North-West/Rohini Courts Suit (Ex-parte) "Decreed" Page 15 of 15