Delhi High Court
Goodluck Capital (P) Ltd. vs Bihari Forging Pvt. Ltd. on 26 March, 2014
Author: Rajiv Sahai Endlaw
Bench: Rajiv Sahai Endlaw
* IN THE HIGH COURT OF DELHI AT NEW DELHI
Date of decision: 26th March, 2014.
+ CS(OS) 635/2011
GOODLUCK CAPITAL (P) LTD. .... Plaintiff
Through: Mr. A.K. Thakur and Mr. R.K.
Mishra, Advocates.
Versus
BIHARI FORGING PVT. LTD. ..... Defendant
Through: None.
CORAM:
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW
1. The plaintiff has instituted the present suit for recovery of Rs.
1,66,83,554.68, pleading:
(I) that the plaintiff and the defendant entered into an arrangement
sometime in April 2007, for supply by the plaintiff to the defendant of
Steel and Heavy Melting Scrap;
(II) that the defendant used to make payments on an ad-hoc basis
for the supplies made by the plaintiff, as per invoices raised from time
to time, and which were adjusted towards the outstanding dues in the
usual course of business;
(III) that though initially the payments were promptly made by the
defendant upon presentation of the invoice but subsequently,
CS(OS) No.635/2011 Page 1 of 7
especially from April 2009, the defendant started defaulting in
making payments and the cheques issued by the defendant for unpaid
invoices during the period 09.04.2009 to 26.10.2009 were dishonored
due to stop payment instructions given by the defendant to its bankers
and for which the plaintiff has also filed proceedings under Section
138 of the Negotiable Instruments Act against the defendant;
(IV) that the factum of payments in respect of supplies made by the
plaintiff to the defendant being due is admitted by the defendant and
in fact the defendant on 01.04.2009 had confirmed its liability to the
extent of Rs. 1,69,78,165.85 in this regard after reconciliation of
accounts between the two parties and signed of balance confirmation
of accounts;
(V) that after 01.04.2009, various supplies were made and invoices
were raised by the plaintiff and against which some payments were
made by the defendant and after adjustment of which against the
outstanding dues, the statement of accounts of the plaintiff for the
period 01.04.2009 to 31.12.2010 reveal the net amount due and
payable by the defendant to be Rs. 1,66,83,554.68;
CS(OS) No.635/2011 Page 2 of 7
(VI) that even after repeated requests, persuasion and follow-up, the
defendant did not pay the outstanding dues and instead upon being
approached intimidated the plaintiff with dire consequences, in lieu of
which the plaintiff was also constrained to file an FIR on 02.12.2010
with Sihani Gate Police Station, Ghaziabad against the Directors of
the defendant under Section 406, 420 and 506 of IPC for breach of
trust, cheating and criminal intimidation; and
(VII) that the defendant has claimed MODVAT on the Excise Duty
and VAT paid by the plaintiff on the supplies to the defendant and
notices have been received by the plaintiff from the Excise Authority
for verification of its invoices in this regard and thus such invoices
cannot be denied by the defendant in law or fact.
Accordingly, the plaintiff seeks to recover the aforesaid amount with
interest at 12% per annum from 01.01.2011 till realization of its outstanding
dues.
2. Summons of the suit were issued on 15.03.2011. Though the Director
of the defendant personally entered appearance on 06.07.2011 and sought
time for filing the written statement but subsequently failed to do so and
stopped appearing thereafter. Accordingly, this Court on 09.12.2011 ordered
CS(OS) No.635/2011 Page 3 of 7
the defendant to be proceeded ex parte and listed the case for ex parte
evidence of the plaintiff. On the next date however, a counsel for the
defendant appeared and informed the Court of an application for setting
aside of the order proceeding ex parte order having been moved. However,
since the counsel also stopped appearing thereafter, the said application was
dismissed in default on 30.03.2012. The ex parte evidence of the plaintiff
was closed on 18.01.2014 and the matter placed before this Court today for
ex parte hearing.
3. The plaintiff has examined only one witness being Mr. Sunil Kumar
Garg - the duly authorized representative of the plaintiff. The affidavit filed
by way of evidence reiterates the case as urged in the plaint and need is thus
not felt to advert thereto. Mention may however be made of the following
documents which have been tendered in evidence to support the case of the
plaintiff:
(I) Original Statement of Accounts of the plaintiff for the period
01.04.2009 to 31.03.2010 revealing the balance payable by the
defendant to be Rs. 1,66,83,554.68, exhibited as PW1/1;
(II) Letter dated 01.04.2009 sent by the defendant to the plaintiff of
confirmation of accounts and which discloses the balance due as on
CS(OS) No.635/2011 Page 4 of 7
31.03.2009 in the books of accounts of the defendant itself to be Rs.
1,69,78,165.85, exhibited with the mark 'W';
(III) Copies of the dishonored cheques issued by the defendant to
the plaintiff, exhibited with the marks A to I;
(IV) Copies of summons issued in the proceedings initiated under
Section 138 of the Negotiable Instruments Act with respect to the
dishonored cheques, exhibited with the marks K to P; and
(V) Copies of Notices received by the plaintiff for verification of its
invoices, with regard to the MODVAT claimed by the defendant,
exhibited with marks A-1 to A-26.
4. I am of the opinion that the documents on record satisfactorily prove
the existence of an arrangement for supply of goods by the plaintiff to the
defendant. As far as quantification of the amount owed by the defendant to
the plaintiff under such an arrangement is concerned, notice must first be
taken of the letter dated 01.04.2009 (Exhibit Mark 'W') by the defendant to
the plaintiff seeking confirmation of balance with regard to the transactions
between the parties and disclosing the outstanding dues in the accounts of
the defendant itself to be Rs 1,69,78,165.85 as on 31.03.2009. The
defendant has not contested the present suit to indicate whether it made any
CS(OS) No.635/2011 Page 5 of 7
payments subsequently towards satisfaction of the said admitted outstanding
dues. As opposed to this, the plaintiff has alleged that most cheques issued
by the defendant after April 2009 were dishonored and that though there
were some payments by the defendant with regard to invoices raised by the
plaintiff even after 01.04.2009, the outstanding balance still stood at Rs.
1,66,83,554.68 as on 31.12.2010 (which is roughly 3 lacs less than the
balance confirmed to be due by the defendant himself on 01.04.2009) and
has filed before this Court its statement of accounts to establish the same
(Exhibit PW1/1). I thus find no reason to disbelieve the plaintiff with regard
to either the existence of the arrangement for supply of goods to the
defendant or the quantification of the outstanding dues owed by the
defendant to the plaintiff with respect to the aforesaid arrangement. I may
also notice that though on the documents as mentioned in para 3 above at II
to V, mark as distinct from exhibit mark was put in the ex parte evidence of
the plaintiff, owing to the witness of the plaintiff, on the day when his
statement was recorded, not carrying the original documents but the original
documents were subsequently tendered on 18.01.2014 as well as today. It is
for this reason that the same have been read in evidence.
CS(OS) No.635/2011 Page 6 of 7
5. Accordingly, I decree the suit of the plaintiff for recovery of Rs.
1,66,83,554.68 being the outstanding balance with respect to the
transactions entered into between the parties. The plaintiff has also claimed
interest at the rate of 12% from 01.01.2011 on the said amount. The
transactions between the parties being of a commercial nature, I do not
deem the rate of interest sought by the plaintiff to be exorbitant or
unreasonable. Accordingly, it is held that the plaintiff shall also be entitled
to interest on the sum of Rs. 1,66,83,554.68 at 12% per annum from
01.01.2011 till the realization of the sum from the defendant. The plaintiff
shall also be entitled to costs of the suit with the counsel's fee assessed at
Rs. 20,000.
Decree Sheet be drawn up.
RAJIV SAHAI ENDLAW, J.
MARCH 26, 2014. aa CS(OS) No.635/2011 Page 7 of 7