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 21, Cited by 3]

Delhi High Court

Steel Authority Of India Limited (Sail) vs Punjab And Sind Bank And Ors. on 20 September, 2004

Equivalent citations: I(2005)BC351, 114(2004)DLT493

Author: Vikramajit Sen

Bench: Vikramajit Sen

JUDGMENT

 

Vikramajit Sen, J.
 

1. The Petitioner has invoked the extraordinary jurisdiction of this Court bestowed by Article 226 of the Constitution praying for the following reliefs.

(a) issue an appropriate writ in the nature of prohibition or any other appropriate writ or direction restraining the respondents 1 and 2from acting in terms of the impugned letters dated 26.7.97 (Annexs. P-9 Colly.);
(b) issue an appropriate writ(s) in the nature of certiorari by calling for the records and quashing the impugned letters of repudiation dated the 26th July, 1997 (Annexs. (P-9 Colly);

(c ) issue an appropriate writ(s) in the nature of mandamus directing the respondents No.1 and 2 to make payments against the Bank Guarantees being Annexs P-5 (Colly.);

(d) issue an appropriate writ(s) in the nature of certiorary by calling for the records and quashing the impugned letters of repudiation dated 26.7.97 (Annexs. P-9 Colly);

(e) issue an appropriate writ in the nature of prohibition or any other appropriate writ or direction restraining the respondents No.1 and 2 from acting in terms of the impugned letters dated 26.7.97 (Annexs. P-9 Colly.);

(f) issue such appropriate writ(s) as to this Hon'ble Court may deem fit and proper in the facts and circumstances of the case;

(g) issue rule nisi;

(h) make the said rule absolute after return of notice, and

(i) pass such further or other order(s) as this Hon'ble Court may deem fit and proper for the ends of justice.

2. Preliminary objections have been raised by the Punjab & Sind Bank (Respondents 1 and 2 herein) asserting that the writ petition is not maintainable as the matter involves frauds, conspiracy and the forgery of several Bank Guarantees in respect of which First Information Reports had been lodged by the Bank. The Bank Guarantees have allegedly been procured by Respondents 3 and 4 by circumventing the procedure established by the Bank. It is submitted by the Bank that the question of issue of Bank Guarantees is a contractual obligation of the parties and for this reason ought not to be adjudicated in the writ forum; the writ petition is not maintainable even otherwise since there is an efficacious remedy available to the Petitioners by way of a civil suit in which the various questions which have arisen can be adjudicated on the basis of evidence. Mention has also been made by the Bank to the complaint lodged by the Petitioners before the Banking Ombudsman which had rejected it and had declined to intervene in the legal wrangle in view of the allegations of fraud, cheating and forgery which is the subject matter of investigation by the Police. The Petitioner has itself annexed the FIR dated 24.7.1997 in which it has also been brought to the notice of the Police that the Manager who had allegedly executed the Bank Guarantees, is absconding.

3. The facts in brief are that the Plaintiff had supplied steel to Respondents 3 and 4 against their furnishing Bank Guarantees as an additional security. It appears that the cheques forwarded by these Respondents were dishonoured and these Respondents are no longer locatable. A civil suit for the recovery of the sale price has been filed by the Petitioner against Respondents 3 and 4 in which the Bank is not a party.

4. The law pertaining to Bank Guarantees has been spelt out in great detail by the Hon'ble Supreme Court in a catena of cases. The Hon'ble Supreme Court has explained and enunciated the law on this interesting and important aspect of law on several occasions. In Centax (India) Ltd. v. Vinmar Impex Inc. and Ors., it has been stated that a Bank Guarantee resembles and is analogous to Letters of Credit and would therefore attract similar jural considerations and handling. The Hon'ble Supreme Court has in Tarapore and Co., Madras v. V.O Tractors Export Moscow and Anr., elaborately and perspicuously explained the scope and ambit of judicial interference in matters concerning Letter of Credit and Bank Guarantee in these words--

The scope of an irrevocable letter of credit is explained thus in Halsbury's Laws of England (Vol.34, Paragraph 319 at page 185):

"It is often made a condition of a mercantile contract that the buyer shall pay for the goods by means of a confirmed credit, and it is then the duty of the buyer to procure his bank, known as the issuing or originating bank, to issue an irrevocable credit in favor of the seller by which the bank undertakes to the seller, either directly or through another bank in the seller's country known as the correspondent or negotiating bank, to accept drafts drawn upon it for the price of the goods, against tender by the seller of the shipping documents. The contractual relationship between the issuing bank and the buyer is defined by the terms of the agreement between them under which the letter opening the credit is issued; and as between the seller and the bank, the issue of the credit duly notified to the seller creates a new contractual nexus and renders the bank directly liable to the seller to pay the purchase price or to accept the bill of exchange upon tender of the documents. The contract thus created between the seller and the bank is separate from, although ancillary to, the original contract between the buyer and the seller, by reason of the bank's undertaking to the seller, which is absolute. Thus the bank is not entitled to rely upon terms of the contract between the buyer and the seller which might permit the buyer to reject the goods and to refuse payment therefor; and, conversely, the buyer is not entitled to an injunction restraining the seller from dealing with the letter of credit if the goods are defective."

Chalmers on "Bills of Exchange" explains the legal position in these words "The modern commercial credit serves to interpose between a buyer and seller a third person of un-questioned solvency, almost invariably a banker of international repute; the banker on the instructions of the buyer issues the letter of credit and thereby undertakes to act as paymaster upon the seller performing the conditions set out in it. A letter of credit may be in any one of a number of specialised forms and contains the undertaking of the banker to honour all bills of exchange drawn there under. It can hardly be over-emphasised that the banker is not bound or entitled to honour such bills of exchange unless they, and such accompanying documents as may be required there under, are in exact compliance with the terms of the credit. Such documents must be scrutanised with meticulous care, the maxim de minimis non curat lex cannot be invoked where payment is made by the letter of credit. If the seller has complied with the terms of the letter of credit, however, there is an absolute obligation upon the banker to pay irrespective of any disputes there may be between the buyer and the seller as to whether the goods are up to contract or not"

Similar are the views expressed in `Practice and Law of Banking' by H.B. Sheldon, "the Law of Bankers Commercial Credits" by H.C. Gutteridge,"the Law relating to Commercial Letters of Credit" by A.G. Devis' "the Law Relating to Bankers' Letters of Credit" by B.C. Mitra and in several other text books read to us by Mr. Mohan Kumaramangalam, learned Counsel for the Russian Firm. The legal position as set out above was not controverter by Mr. M.C. Satalvad, learned Counsel for the Indian Firm. So far as the Bank of India is concerned it admitted its liability to honour the letter of credit and expressed its willingness to abide by its terms. It took the same position before the High Court.
10. A case somewhat similar to the one before us came up for consideration before the Queens Bench Division in England in Hamzeh Walas and Sons v. British Imex Industries Ltd., 1958-2 QB 127. Therein the plaintiffs, a Jordanian firm contracted to purchase from the defendants, a British firm, a large quantity of reinforced steel rods, to be delivered in two Installments. Payment was to be effected by opening in favor of the defendants of two confirmed letters of credit with the Midland Bank Ltd., in London, one in respect of each Installment. The letters of credit were duly opened and the first was realised by the defendants on the delivery of the first Installment. The plaintiffs complained that that Installment was defective and sought an injunction to bar the defendants from realizing the second letter of credit. Donovan, J., the Trial Judge refused the application. In appeal Jenkins, Sellers and Pearce L., JJ. Confirmed the decision of the Trial Judge. In the course of his judgment Jenkins, L.J., who spoke for the Court observed thus:
"We have been referred to a number of authorities, and it seems to be plain enough that the opening of a confirmed letter of credit constitutes a bargain between the banker and the vendor of the goods, which imposes upon the banker an absolute obligation to pay, irrespective of any dispute there may be between the parties as to whether the goods are up to contract or not. An elaborate commercial system has been built up on the footing that bankers' confirmed credits are of that character, and, in my judgment, it would be wrong for this Court in the present case to interfere with that established practice.
There is this to be remembered, too. A vendor of goods selling against a confirmed letter of credit is selling under the assurance that nothing will prevent him from receiving the price. That is of no mean advantage when goods manufactured in one country are being sold in another. It is, furthermore, to be observed that vendors are often reselling goods bought from third parties. When they are doing that, and when they are being paid by a confirmed letter of credit, their practice is - and I think it was followed by the defendants in this case--to finance the payments necessary to be made to their suppliers against the letter of credit. That system of financing these operations, as I see it, would break down completely if a dispute as between the vendor and the purchaser was to have the effect of "freezing" if I may use that expression the sum in respect of which the letter of credit was opened."

In Urquhart Lindsay and Co. Ltd. v. Eastern Bank Ltd., 1922-1 KB 318 the King's Bench held that the refusal of the defendants bank to take and pay for the particular bills on presentation of the proper documents constituted a repudiation of the contract as a whole and that the plaintiffs were entitled to damages arising from such a breach. It may be noted that in that case the price quoted in the invoices was objected to by the buyer and he had notified his objection to the bank. But under the terms of the letter of credit the bank was required to make payments on the basis of the invoices tendered by the seller. The court held that if the buyers had an enforceable claim that adjustment must be made by way of refund by the seller and not by the way of retention by the buyer.

11. Similar opinions have been expressed by the American Courts. The leading American case on the subject is Dulien Steel Products Inc., of Washington v. Bankers Trust Co., Federal Reporter 2nd Series, 298 p.836. The facts of that case are as follows:

The plaintiffs, Dulien Steel Products Inc., of Washington, contracted to sell steel scrap to the European Iron and Steel Company. The transaction was put through M/s. Marco Polo Group Project, Ltd. who were entitled to commission for arranging the transaction. For the payment of the the commission to Marco Polo, plaintiffs procured an irrevocable letter of credit from Seattle First National Bank. As desired by Marco Polo this letter of credit was opened in favor of one Sica. The defendant-bankers confirmed that letter of credit. The credit stipulated for payment against (1) a receipt of Sica for the amount of the credit and (2) a notification of Seattle Bank to the defendants that the plaintiffs had negotiated documents evidencing the shipment of the goods. Sica tendered the stipulated receipt and Seattle Bank informed the defendants that the Dulien had negotiated documentary drafts. Meanwhile after further negotiations between the plaintiffs and the vendees the price of the goods sold was reduced and consequently the commission payable to Marco Polo stood reduced but the defendants were not informed of this fact. Only after notifying the defendants about the negotiation of the drafts drawn under the contract of sale, the Seattle Bank informed the defendants about the changes underlying the transaction and asked them not to pay Sica the full amount of the credit. The defendants were also informed that Sica was merely a nominee of Marco Polo and has no rights of his own to the sum of the credit. Sica, however, claimed payment of the full amount of the credit. The defendants asked further instructions from Seattle Bank but despite Seattle Bank's instructions decided to comply with Sica's request. After informing Seattle Bank of their intention, they paid Sica the full amount of the credit. Plaintiffs thereupon brought an action in the District Court of New York for the recovery of the moneys paid to Sica. The action was dismissed by the trial Court and that decision was affirmed by the Court of Appeals. That decision establishes the well known principle that the letter of credit is independent of and unqualified by the contract of sale or underlying transaction. The autonomy of an irrevocable letter of credit is entitled to protection. As a rule Courts refrain from interfering with that autonomy.
5. In United Commercial Bank v. Bank of India and Ors., , the Apex Court has reiterated that Courts ought not to grant injunctions restraining the performance of the contractual obligations flowing out of a Letter of Credit or a Bank Guarantee between one Bank and another. It observed that -

The opening of a confirmed letter of credit constitutes a bargain between the banker and the vendor of the goods which imposes on the banker an absolute obligation to pay. A banker issuing or confirming an irrevocable credit usually undertakes to honour drafts negotiated, or to reimburse in respect of drafts paid, by the paying or negotiating intermediate banker and the credit is thus in the hands of the beneficiary binding against the banker. A letter of credit constitute the sole contract with the banker and a bank issuing or confirming a letter of credit is not concerned with the underlying contract between the buyer an seller. Duties of a bank under a letter of credit are created by the document itself, but in any case it has the power and is subject to the limitations which are given or imposed by it, in the absence of the appropriate provisions in the letter of credit. The banker owes a duty to the buyer to ensure that the documents tendered by the sellers under a credit are complied with those for which the credit calls and which are embodied in terms of paying or negotiating bank The description of the goods in the relative bill of exchange must be the same description in the letter of credit, that it, the goods themselves must in each be described in identical terms, even though the goods differently described in the two documents are, in fact, the same. It is the description of the goods that is all important and if the description is not identical it is the paying bank's duty to refuse payment.

6. The following paragraphs of the Judgment in U.P. Coop. Federation v. Singh Consultants and Engineers (P) Ltd., is extremely instructive:

45. The letter of credit has been developed over hundreds of years of international trade. It was most commonly used in conjunction with the sale of goods between geographically distant parties. It was intended to facilitate the transfer of goods between distant and unfamiliar buyer and seller. It was found difficult for the seller to rely upon the credit of an unknown customer. It was also found difficult for a buyer to pay for goods prior to their delivery. The Bank's letter of credit came into existence to bridge this gap. In such transactions, the seller (beneficiary) received payment from issuing bank when he presents a demand as per terms of the documents. The bank must pay if the documents are in order and the terms of credit are satisfied. The bank, however, was not allowed to determine whether the seller had actually shipped the goods or whether the goods conformed to the requirements of the contract. Any dispute between the buyer and the seller must be settled between themselves. The courts, however, carved out an exception to this rule of absolute independence. The courts held that if there has been fraud in the transaction the bank could dishonour beneficiary's demand for payment. The courts have generally permitted dishonour only on the fraud of the beneficiary, not the fraud of somebody else.
46. It was perhaps for the first time the said exception of fraud to the rule of absolute independence of the letter of credit has been applied by Shientag, J. in the American case of Sztejn v. J.Henry Schroder Banking Corporation (31 NYS 2d 631). Mr.Sztejn wanted to buy some bristles from India and so he entered into a deal with an Indian seller to sell him a quantity. The issuing Bank issued a letter of credit to the Indian seller that provided that, upon receipt of appropriate documents, the bank would pay for the shipment. Somehow, Mr.Sztejn discovered that the shipment made was not crates of bristles, but creates of worthless material and rubbish. He went to his bank which probably informed him that the letter of credit was an independent undertaking of the bank and it must pay.
53. Whether it is a traditional letter of credit or a new device like performance bond or performance guarantee, the obligation of banks appears to be the same. If documentary credits are irrevocable and independent, the banks must pay when demand is made. Since the bank pledges its own credit involving its reputation, it has no defense except in the case of fraud. The bank's obligations of course should not be extended to protect the unscrupulous seller, that is, the seller who is responsible for the fraud. But, the banker must be sure of his ground before declining to pay. The nature of the fraud that the courts talk about is fraud of an egregious nature as to vitiate the entire underlying transaction. It is fraud of the beneficiary, not the fraud of somebody else. If the bank detects with a minimal investigation the fraudulent action of the seller, the payment could be refused. The bank cannot be compelled to honour the credit in such cases. But it may be very difficult for the bank to take a decision on the alleged fraudulent action. In such cases, it would be proper for the bank to ask the buyer to approach the court for an injunction.

7. In Hindustan Steel Works Construction Ltd. V. Tarapore and Co., , the following observations are made:

We are, therefore, of the opinion that the correct position of law is that commitment of banks must be honoured free from interference by the courts and it is only in exceptional cases, that is to say, in case of fraud or in a case where irretrievable injustice would be done if bank guarantee is allowed to be encashed, the court should interfere. In this case fraud has not been pleaded and the relief for injunction was sought by the contractor/Respondent 1 on the ground that special equities or the special circumstances of the case required it. The special circumstances and/or special equities which have been pleaded in this case are that there is a serious dispute on the question as to who has committed breach of the contract, that the contractor has a counter-claim against the appellant, that the disputes between the parties have been referred to the arbitrators and that no amount can be said to be due and payable by the contractor to the appellant till the arbitrators declare their award. In our opinion, these factors are not sufficient to make this case an exceptional case justifying interference by restraining the appellant from enforcing the bank guarantees. The High Court was, therefore, not right in restraining the appellant from enforcing the bank guarantees.

8. In U.P. State Sugar Corporation v. Sumac International Limited, the circumstances in which the invocation of a Bank Guarantee or payments made pursuant thereto could be interdicted, had been Restated. While spelling out the essentials of fraud and/or irretrievable injustice in this context, the Apex Court had returned the following observations:-

12. The law relating to invocation of such bank guarantees is by now well settled. When in the course of commercial dealings an unconditional bank guarantee is given or accepted, the beneficiary is entitled to realize such a bank guarantee in terms thereof irrespective of any pending disputes. The bank giving such a guarantee is bound to honour it as per its terms irrespective of any dispute raised by its customer. The very purpose of giving such a bank guarantee would otherwise be defeated. The courts should, therefore, be slow in granting an injunction to restrain the realization of such a bank guarantee. The courts have carved out only two exceptions. A fraud in connection with such a bank guarantee would vitiate the very foundation of such a bank guarantee. Hence if there is such a fraud of which the beneficiary seeks to take advantage, he can be restrained from doing so. The second exception relates to cases where allowing the encashment of an unconditional bank guarantee would result in irretrievable harm or injustice to one of the parties concerned. Since in most cases payment of money under such a bank guarantee would adversely affect the bank and its customer at whose instance the guarantee is given, the harm or injustice contemplated under this head must be of such an exceptional and irretrievable nature as would override the terms of the guarantee and the adverse effect of such an injunction on commercial dealings in the country. The two grounds are not necessarily connected, though both may coexist in some cases.
14. On the question of irretrievable injury which is the second exception to the rule against granting of injunctions when unconditional bank guarantees are sought to be realised the court said in the above case that the irretrievable injury must be of the kind which was the subject-matter of the decision in the Itek Corpn. case, 566 Fed Supp 1210. In that case an exporter in USA entered into an agreement with the Imperial Government of Iran and sought an order terminating its liability on stand by letters of credit issued by an American Bank in favor of an Iranian Bank as part of the contract. The relief was sought on account of the situation created after the Iranian revolution when the American Government cancelled the export licenses in relation to Iran and the Iranian Government had forcibly taken 52 American citizens as hostages. The US Government had blocked all Iranian assets under the jurisdiction of United States and had cancelled the export contract. The Court upheld the contention of the exporter that any claim for damages against the purchaser if decreed by the American Courts would not be executable in Iran under these circumstances and realisation of the bank guarantee/letters of credit would cause irreparable harm to the plaintiff. This contention was upheld. To avail of this exception, therefore, exceptional circumstances which make it impossible for the guarantor to reimburse himself if he ultimately succeeds, will have to be decisively established. Clearly, a mere apprehension that the other party will not be able to pay, is not enough. In Itek case (supra) there was a certainty on this issue. Secondly, there was good reason, in that case for the Court to be prima facie satisfied that the guarantors i.e. the bank and its customer would be found entitled to receive the amount paid under the guarantee.
15. Our attention was invited to a number of decisions on this issue -- among them, to Larsen and Toubro Ltd. v. Maharashtra SEB, Hindustan Steel Workers Construction Ltd. v. G.S. Atwal and Co. (Engineers) (P) Ltd., as also to National Thermal Power Corporation. Ltd. v. Flowmore (P) Ltd., . The latest decision is in the case of State of Maharashtra v. National Construction Co., where this Court has summed up the position by stating:
"The rule is well established that a bank issuing a guarantee is not concerned with the underlying contract between the parties to the contract. The duty of the bank under a performance guarantee is created by the document itself. Once the documents are in order the bank giving the guarantee must honour the same and make payment ordinarily unless there is an allegation of fraud or the like. The courts will not interfere directly or indirectly to withhold payment, otherwise trust in commerce internal and international would be irreparably damaged. But that does not mean that the parties to the underlying contract cannot settle the disputes with respect to allegations of breach by resorting to litigation or arbitration as stipulated in the contract. The remedy arising ex contractu is not barred and the cause of action for the same is independent of enforcement of the guarantee."

9. More recently, in the Federal Bank Limited v. V.M. Jog Engineering Limited and Ors., (2001) 1 SCC 663 the Apex Court had in circumstances strikingly similar to the present recorded the following enunciation of law --

In several judgments of this Court, it has been held that courts ought not to grant injunction to restrain encashment of bank guarantees or letters of credit. Two exceptions have been mentioned - (i) fraud, and (ii) irretrievable damage. If the plaintiff is prima facie able to establish that the case comes within these two exceptions, temporary injunction under Order 39 Rule 1 CPC can be issued. It has also been held that the contract of the bank guarantee or the letter of credit is independent of the main contract between the seller and the buyer. This is also clear from Articles 3 and 4 of UCP (1983 Revision). In case of an irrevocable bank guarantee or letter of credit the buyer cannot obtain injunction against the banker on the ground that there was a breach of the contract by the seller. The bank is to honour the demand for encashment if the seller prima facie complies with the terms of bank guarantee or the letter of credit, namely, if the seller produces the documents enumerated in the bank guarantee or the letter of credit. If the bank is satisfied on the face of the documents that they are in conformity with the list of documents mentioned in the bank guarantee or the letter of credit and there is no discrepancy, it is bound to honour the demand of the seller for encashment. While doing so it must take reasonable care. It is not permissible for the bank to refuse payment on the ground that the buyer is claiming that there is a breach of contract. Nor can the bank try to decide this question of breach at that stage and refuse payment to the seller. Its obligation under the document having nothing to do with any dispute as to breach of contract between the seller and the buyer.

The Federal Bank was the negotiating Bank on behalf of Bank of Maharashtra which was the author of the Letter of Credit. The relation between the two Banks was held to be that of principal and agent. The Federal Bank had sent copies of the documents received by it from the seller to the issuing banker, namely, Bank of Maharashtra. The latter spent an inordinate time in responding and in the meanwhile, strictly in conformity with the Letter of Credit, Federal Bank paid the Seller. It was subsequently discovered that the Seller had allegedly committed a forgery on the documents. Nevertheless, since there was no infraction of the terms of the Letter of Credit, the Apex Court held that the Federal Bank, namely, the paying or negotiating (intermediary) Bank would be entitled to reimbursements from the Bank of Maharashtra. The Apex Court affirmed the Judgment of the Division Bench of the Bombay High Court authored by Hon'ble M.B. Shah, J., as his Lordship then was, in Virgo Steels v. Bank of Rajasthan Ltd. & others, AIR 1998 Bombay 82. In that case UCO Bank had issued a Letter of Credit at its request, on the foundation of which the Bank of Rajasthan Limited had made disbursements. The Bank of Rajasthan had sought confirmation from the UCO Bank, and had received it. The Division Bench found it irrelevant that some officers of the UCO Bank had committed fraud. It affirmed the Order of the Single Judge refusing to grant unconditional Leave to Defend to UCO Bank. The Division Bench had also referred to a Circular of the Reserve Bank of India dated April 1, 1992 in which it recommended the honouring of Letters of Credit even where the transaction involved a conspiracy between the beneficiary and the constituents. The RBI had opined that "if the bills drawn under LCs are not honoured, it will adversely affect the character of LCs and the relative bills as an accepted means of payment. This could also affect the credibility of the entire payment mechanism through banks and affect the image of the Banks". The Apex Court has relied on its earlier judgment in United Commercial Bank case (supra) as has been succinctly condensed the law in the first Head Note of the Report, which reads thus:

The opening of a confirmed letter of credit constitutes a bargain between the banker and the vendor of the goods which imposes on the banker an absolute obligation to pay. A banker issuing or confirming an irrevocable credit usually undertakes to honour drafts negotiated, or to reimburse in respect of drafts paid, by the paying or negotiating intermediate banker and the credit is thus in the hands of the beneficiary binding against the banker. A letter of credit constitute the sole contract with the banker and a bank issuing or confirming a letter of credit is not concerned with the underlying contract between the buyer an seller. Duties of a bank under a letter of credit are created by the document itself, but in any case it has the power and is subject to the limitations which are given or imposed by it, in the absence of the appropriate provisions in the letter of credit. The banker owes a duty to the buyer to ensure that the documents tendered by the sellers under a credit are complied with those for which the credit calls and which are embodied in terms of paying or negotiating bank. The description of the goods in the relative bill of exchange must be the same description in the letter of credit, that it, the goods themselves must in each be described in identical terms, even though the goods differently described in the two documents are, in fact, the same. It is the description of the goods that is all important and if the description is not identical it is the paying bank's duty to refuse payment.

10. On first principles, the Hon'ble Supreme Court has made the following observations in respect of letters of credit in Hira Lall and Sons and Ors.s v. Lakshmi Commercial Bank, :

"This is an application based on a letter of credit. The settled legal position is that a letter of credit constitutes sole contract with the banker and its authorising the bank issuing letter of credit has no concern with any question that may arise between the seller and the purchaser of goods in respect of the purchase price; that there should, however, be strict compliance both by the customer at whose instance letter of credit was issued and by the banker, with his instructions; that in a claim on letter of credit, defense of fraud or apprehension of irretrievable injustice or non-compliance with instructions could also be raised. All such defenses could be urged or agitated before the Tribunal by the petitioner and on a decision by it, an appeal also could be filed".

11. An analysis of these pronouncements discloses that the Hon'ble Supreme Court has consistently, unvaryingly and relentlessly held that Courts should interfere in the encashment of Bank Guarantees and Letters of Credit with great circumspection. Although this approach may appear to be harsh on a defrauded party, it should not be forgotten that such a party has legal recourse to proceed against the defrauder in a civil action for the recovery of money. In most instances the fraud has been committed largely because of reckless trust reposed by one of the parties upon the other party to the transaction, in which folly foolhardiness or carelessness the Bank has no role to play. The Bank is a third party and is merely a facilitator of commercial transactions. The Bank ought not to be made to suffer for the recklessness of its constituents or be held liable for the legal inequities of a third party, else this significant and now irreplaceable method and medium of trade be rendered unworkable and non-functional.

12. On the strength of the above referred Judgments ordinarily the Court would have refrained from interdicting the encashment of the Bank Guarantees had such a prayer been made before it. The situation is, however, somewhat different in that it is the beneficiary who has approached the Court by way of this writ petition, and not by way of a civil suit seeking recovery of the amounts covered by the sundry Bank Guarantees.

13. Mr. Vijay Hansaria, learned Senior counsel for the Petitioner, relies on State of U.P. v. Mohammad Nooh, AIR 1958 SC 86, Whirlpool Corporation v. Registrar of Trade Marks, Mumbai and Ors., ABL International Ltd. and Anr. v. Export Credit Guarantee Corporation of India Ltd. and Ors., . It is difficult to ignore the fact that at the very first instance of this litigation the Respondent had objected to the filing of the present writ petition, inter alia, on the grounds that highly contested questions of fact had arisen. In these circumstances the Petitioners were put to notice of the Bank's challenge as to the very maintainability of the writ petition. If it was still advised to pursue the present action it cannot now be heard to complain that the Court has entertained the petition for several years. Courts have become a convenient flogging horse for delays and increasing pendency of cases, while the cause of the malady lies on the ever increasing imbalance in the judge to population/litigation ratio. Courts must evaluate whether the Respondent has raised disputes in the factual matrix only to resist the controversy in the adjudication of the relatively expeditious remedy of a writ petition. If found to be so the Court should decide the writ undeterred by the objection. If the Respondent's defense is not embarrassed, obstructed, handicapped or impeded in any manner, the adjudication of the disputes in the exercise of extraordinary writ jurisdiction should not be faulted. In Mohammad Nooh's case (supra) the Hon'ble Supreme Court was not concerned with the recovery of money when it observed that the existence of other adequate remedies is not per se an embargo or impediment to the issue of a writ of certiorari. The pronouncements in that case are thus of no avail to the Petitioner.

14. I am bound, in the circumstances of the present case, to follow the course and approach of the Hon'ble Supreme Court in Haryana Urban Development Authority and Anr. v. Anupama Patnaik, it has been observed that it was "rather strange that a simple claim for money was made in a writ petition and was entertained by the High Court and allowed. There are several disputed questions of fact. Each party is alleging that the other party is guilty of violation of the terms of the allotment. The matter is not covered by any statutory provisions. The writ petition itself was misconceived and ought not to have been entertained". In ABL International case (supra) the Apex Court had pronounced that a writ petition involving serious and disputed questions of facts which requires consideration of evidence which is not on record will not normally be entertained under Article 226. So far as the enforcement of contractual obligations of the State or its instrumentalities are concerned it had been held that the question was no longer res integra that the High court can interfere under Article 226 if the State or its instrumentalities acts in an arbitrary manner even in a matter of contract. The case at hand is not one where the perusal of the defense of the Bank as such would inexorably lead to the conclusion that the Bank was procrastinating or avoiding the discharge of its liability. The defense of the Bank cannot be viewed as vexatious or imaginary or raising disputes only to frustrate the writ petition. In that case the Hon'ble Supreme Court was of the view that merely because a Respondent disputes the claim it does not become a disputed fact. If this Court had only to look into the terms of the Bank Guarantee, the efficacy of which was the only question in doubt and controversy, the ratio in ABL International case (supra) could have persuaded me to exercise the extraordinary powers contained in Article 226 of the Constitution. Thus by way of clarification if the question was whether the Bank Guarantee was legally sound even tough it had been signed by the Bank Manager twice over, or whether their confirmation by the very Bank Manager who had executed them was legally proper, the Court may not have refrained from granting relief under the writ petition. The defense of the Bank, however, is much wider in that it alleges that there has been collusion and forgery in furnishing these Bank Guarantees. The Petitioners were fully aware of this defense since a copy of the FIR has been annexed to the Petition. In the Whirlpool case (supra) the prefatory statement of the Court is to be found in paragraph 15 of the perspicuous judgment which reads thus:

"Under Article 226 of the Constitution, the High Court, having regard to the facts of the case, has a discretion to entertain or not to entertain a writ petition. But the High Court has imposed upon itself certain restrictions one of which is that if an effective and efficacious remedy is available, the High Court would not normally exercise its jurisdiction. But the alternative remedy has been consistently held by this court not to operate as a bar in at least three contingencies, namely, where the writ petition has been filed for the enforcement of any of the Fundamental Rights or where there has been a violation of the principle of natural justice or where the order or proceedings are wholly without jurisdiction or the vires of an Act is challenged. There is a plethora of case-law on this point but to cut down this circle of forensic whirlpool, we would rely on some old decisions of the evolutionary er of the constitutional law as they still hold the field."

The controversy which had arisen in the Whirlpool case was whether during the pendency of proceedings in the High Court and in view of Section 107 of the Trade and Merchandise Marks Act, 1958 the Registrar was competent to issue a suo moto notice under Section 56(4) of the Trade and Merchandise Marks Act, 1958 for cancellation of the Certification of Registration. This factual matrix cannot possibly be compared with a situation where forgery of a Bank Guarantee has been alleged by a party, which allegation is neither frivolous nor fabricated but presaged by the lodging of an FIR.

15. In these circumstances the writ petition is dismissed. However, the Petitioner shall be entitled to avail of the time spent by it in prosecuting this writ petition in the event it files a suit for the recovery of the amounts secured by the Bank Guarantees within thirty days from today.