Debt Recovery Appellate Tribunal - Allahabad
Bank Of Baroda vs Indochem And Varnish Industries on 31 May, 2005
Equivalent citations: II(2006)BC56
JUDGMENT
P.K. Deb, J. (Chairperson)
1. This appeal has been preferred by the above named appellant-Bank against the judgment and order dated 9th April, 2002 passed by the then Presiding Officer, DRT, Allahabad in case No. Original Application 240/01, whereby and whereunder the claim of recovery for Rs. 10,29,497/-,' of the appellant Bank against the respondents has been rejected.
The facts in this case are undisputed which run as follows :
2. The respondent No. 1 is a proprietorship firm, defendant No. 2 is its proprietor and defendant Nos. 3 and 4 are guarantors of the defendant No. 1. Defendant No. 1 is manufacturing and doing business of resin, varnish etc. at Haldwani in the district of Nainital. Defendant No. 1 through defendant No. 2 took a cash credit loan from the appellant Bank and defendant Nos. 3 and 4 stood its guarantors and all the Banking documents as per the Banking Regulation have been executed by the borrowers including mortgage of the property. During the course of business one party of Delhi approached defendant Nos. 1 and 2 for purchase of their products. Defendant Nos. 1 and 2 did not agree to part with their products unless cash payments were made. On 15th September, 1998 one Nand Singh Bist brought a letter from one Tirupati Rosen and Chemicals along with a Demand Draft dated 12th September, 1998 for Rs. 7.22 lacs. The said draft was presented by defendant No. 1 to the appellant-Bank for collection as the account of defendant No. 1 was with the applicant-Bank. The said draft was issued by the State Bank of India, Fatehpuri Branch, Delhi, in favour of defendant No, 1 payable at State Bank of India, Haldwani. The appellant-Bank had sent the draft for clearance. When the appellant Bank did not receive any adverse report from the State Bank of India, Haldwani, then on presumption of clearance of the demand draft, credit of the draft's amount Rs. 7.22 lacs was made in the cash credit account of defendant Nos. 1 to 4. The said amount was withdrawn by defendant Nos. 1 to 4, but after four months on 14th January, 1999 it was informed by the State Bank of India, Haldwani that the said demand draft was not issued by the State Bank of India, Fatehpuri Branch, Delhi and was forged one and then defendant No. 5 State Bank of India, Haldwani Branch, debited Rs. 7.22 lacs to the account of the applicant-Bank. On receiving such advice, applicant-Bank made representation to the State Bank of India, Haldwani Branch i.e. defendant No. 5, regarding unauthorized debit of Rs. 7.22 lacs from their account but when nothing happened, then the original application was filed against all the defendants as mentioned above and the array of the defendants remained as it is in the array of the respondents in the present appeal.
3. The subject of dispute is the encashment of demand draft amount of Rs. 7.22 lacs and debiting of the same from the account of the appellant Bank by the defendant No. 5 State Bank of India, Haldwani. It should further be mentioned here that admittedly on receipt of such information regarding forgery of the demand draft, the defendant No. 1 had moved the Criminal Court against Nand Singh Bist, who was again being convicted. The main thrust in the relief portion of the original application was regarding illegal debiting of the demand draft amount by the defendant No, 5 from the account of the appellant Bank, but they have also mentioned in the original application that as the amount had been withdrawn by the respondent Nos. 1 to 4, they were also responsible for repaying the amount to the Bank as the same is liability as per definition of debt under Section 2(g) of the RDDBFI Act. Both the defendant No. 5 Bank and defendant Nos. 1 to 4 had contested the original application by filing separate written statements. The DRT, Allahabad considered the cases of both the parties and held that appellant Bank can not get recovery of the claim until and unless permission is being taken from the High Power Committee as was constituted by the judgment of the Apex Court in Oil and Natural Gas Commission v. Collector of Central Excise JT 1991 (4) SC 158 and as such dismissed the claim against defendant No. 5 State Bank of India of Haldwani Branch. Regarding claim against defendant Nos. 1 to 4 the Tribunal held that the claim comes within the ambit of the definition of debt as per Section 2(g) of the RDDBFI Act, but on application under the provision of Section 72 of the Contract Act, it was held that there was no enrichment by the defendant Nos. 1 to 4 by their transaction as made in the circumstances of the case, rather bonafide is there on defendant Nos. 1 to 4 and as such the claim of the appellant Bank cannot be recovered from the defendant Nos. 1 to 4.
4. Before this Appellate Court Mr. G.C. Mehrotra, Senior Advocate for and on behalf of the appellant Bank submitted at the very first instance that the appellant Bank had acted in their regular course of business and as per the clearing house rules, no adverse report came regarding the demand draft. They had rightly credited in the account of defendant Nos. 1 to 4 and defendant Nos. 1 to 4 had utilized the amount. In that way, if any information had come after four months, then there cannot be any alternative for the appellant-Bank but to proceed against the defendant No. 5 and also defendant Nos. 1 to 4.
5. Mr. R.L. Arora appearing for the defendant No. 5 submitted that there might be fault or negligence regarding late clearance or late rejection of clearance by the defendant No. 5, but legally they cannot be proceeded with unless proper permission is being taken from the High Power Committee as per the decision of the Apex Court, so on technical grounds, definitely the defendant No. 5 although factually may be liable for negligence, but cannot be proceeded with before the permission being taken from the High Power Committee. Moreover, their debiting of the amount from the account of the appellant-Bank does not come within the purview of the definition of debt under Section 2(g) of the RDDBFI Act and hence there is no jurisdiction of the DRT to entertain the case against defendant No. 5. On these submissions practically Mr. G.C. Mehrotra could not satisfy by any counter arguments regarding the legal position. In that way when the amount involved does not come within the purview of definition of debt against defendant No. 5 and when the amount is much below the pecuniary jurisdiction of the DRT, then the claim of the appellant Bank is not maintainable against defendant No. 5. Now the claim against defendant Nos. 1 to 4 it has been submitted by the learned Counsel for the respondents that although one line decision has already been given by the learned Presiding Officer, DRT, Allahabad that the amount involved in the dispute is a debt as per definition of debt under Section 2(g) of the Act, but this amount cannot come within the purview of debt. But considering the factual aspect which is undisputed, it could be found that the demand draft amount has been deposited in the case credit account of the appellant-Bank in the name of defendant Nos. 1 to 4 and then the same has been withdrawn by the defendant Nos. 1 to 4 and hence squarely it comes within the definition of debt as per Section 2(g).
6. But now a vital legal point remains whether for the action/inaction of the appellant Bank and defendant No. 5, defendant Nos. 1 to 4 can be caught to recover the amount on the basis of the draft or its encashment by the defendant Nos. 1 to 4 who had parted with their products with the firm who had forged the draft and then such forgery had also been ended in conviction by appreciation of Section 72 of the Contract Act. Although it is stated in the bar that judgment in the criminal case reveal that the form of the demand draft was of State Bank of India, Fatehpuri Branch, Delhi, and definitely Bank officials were involved in such forgery but such filing if any is not binding in the civil suit as per Evidence Act. It is submitted that in any case there is no scope to thrust the burden on the shoulders of the defendant Nos. 1 to 4 when they have maintained all along their bonafide. They had not parted with their products before the encashment of the demand draft and they had withdrawn the demand draft amount on much later date and not immediately after depositing of the demand draft with the appellant-Bank. If any sort of misunderstanding or mistake is there, then that is between the appellant-Bank, defendant No. 5 State Bank of India of Haldwani and State Bank of India, Fatehpuri Branch, Delhi. Although in this case practically it cannot be said that payment has been made under mistake and such mistake has never been averred by the appellant Bank in their pleadings in the original application in the memo of appeal before this Appellate Tribunal, then also if it is taken that payment has been made under mistake, then also in the facts and circumstances of the case, recovery cannot be made against the defendant Nos. 1 to 4. A reference has been made to a Division Bench judgment of Calcutta High Court as United Bank of India Limited v. A.T. All Hussain and Company, wherein it has been held while interpreting Section 72 of the Contract Act that even if on mistaken belief, cheque has been encashed, unless it could be shown that there was undue enrichment in favour of the party, recovery cannot be made. The facts and circumstances of the reported case are totally akin to the present case. Here the question of enrichment does not exist at all the as the defendant Nos. 1 to 4 had encashed the draft money as price of their products which was parted with the purchaser. On the other hand Mr. G.C. Mehrotra has relied on a judgment of Apex Court as Mahavir Kishore v. State of M.P. In this case the facts are totally different. Even after the judgment of the Madhya Pradesh High Court the State was realizing cess illegally from the party on the grounds of consideration of goods and when the Government came to a decision that such money realized was not proper, then the party came for recovery. In this judgment the principle of Section 72 regarding unjust enrichment has been defined. Three ingredients of unjust enrichment have been formulated by the Apex Court-first that the defendants have been enriched by the receipt of benefit. Secondly that this enrichment is at the expense of the plaintiff. Thirdly that the retention of enrichment is unjust. None of these three ingredients are applicable in respect of defendant Nos. 1 to 4 in the present case. Here the defendants have not enriched, rather they have sold their products against the amount deposited and they have got the price of it by encashing the demand draft. The question of enrichment does not come at the expense of the plaintiff and third ingredient is definitely not in favour of the defendant Nos. 1 to 4. In that way the judgment of the Supreme Court (supra) is not applicable in the present case.
7. The next case referred to by Mr. Mehrotra is AIR 1997 Kar. 236 S. Kotra Basappa v. Indian Bank. In this case double payment was made on the same cheque/ demand draft and the second amount was withdrawn by the party knowing fully well that it was a mistake on the part of the Bank and definitely doubly enriched himself by retention, so realization by the Bank was proper by filing the suit. The facts of that case are not at all applicable in the present circumstances of the case. In that way this judgment is also not applicable in the present case. Hence, I also hold the same view that the appellant-Bank is not entitled to recover the amount of demand draft with interest from defendant Nos. 1 to 4 too and on technical grounds it is not recoverable from the defendant No. 5.
8. In the result, the appeal fails and the impugned judgment and order of the DRT, Allahabad is hereby upheld and confirmed but no order as to cost.