Delhi High Court
Indusind Bank vs Export Credit Guarantee Corporation Of ... on 15 September, 2016
Author: Rajiv Sahai Endlaw
Bench: Rajiv Sahai Endlaw
*IN THE HIGH COURT OF DELHI AT NEW DELHI
% Date of decision: 15th September, 2016
+ W.P.(C) 5659/2014 & CM No.14015/2014 (for interim directions)
INDUSIND BANK ..... Petitioner
Through: Mr. P.K. Mallick, Ms. Soma Mallick
and Mr. Sebat Kumar Deuria, Advs.
Versus
EXPORT CREDIT GUARANTEE
CORPORATION OF INDIA LTD. ..... Respondent
Through: Mr. Ravinder Agarwal and Mr. Girish
Pande, Advs.
CORAM:-
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW
1. This petition under Article 226 of the Constitution of India i) impugns
the orders dated 4th July, 2013, 31st December, 2013 and 21st April, 2014 of
the respondent Export Credit Guarantee Corporation of India Ltd. (ECGC)
rejecting the claim of the petitioner in respect of Packing Credit Export
Credit Guarantee (PCECG) No.0500100361; and, (ii) seeks mandamus to
the respondent ECGC to make payment to the petitioner in respect of the
claim dated 4th December, 2012 in respect of the said PCECG.
W.P.(C) No.5659/2014 Page 1 of 15
2. The petition came up before this Court first on 3rd September, 2014
when notice thereof was issued. Counter affidavit has been filed by the
respondent ECGC to which rejoinder has been filed by the petitioner. The
counsels for the parties were heard on 17th May, 2016 and judgment
reserved.
3. It is the case of the petitioner i) that the petitioner is a scheduled bank;
ii) that the respondent ECGC is a public corporation owned by the
Government of India and a State within the meaning of Article 12 of the
Constitution of India; iii) that the petitioner was approached by Surya
Vinayak Industries Ltd. (SVIL) seeking packing credit facilities for export
of protein meals, mainly to South-Asian countries; iv) that the lending to
SVIL was to be done through a consortium of which the petitioner was
member bank; v) the petitioner approached the respondent ECGC for
issuance of PCECG against packing credit facilities to be extended to SVIL
and PCECG No.0500100361 dated 12th November, 2009 for an amount of
Rs.25 crores for the period from 13th August, 2009 to 31st August, 2010 was
issued by respondent ECGC subject to payment of premium as mentioned
in the schedule attached to the guarantee; vi) the petitioner on the basis of
the said guarantee extended packing credit facilities to SVIL; vii) that the
W.P.(C) No.5659/2014 Page 2 of 15
respondent ECGC vide its letter dated 18th March, 2011 renewed the
guarantee for the period from 1st September, 2010 to 31st August, 2011 and
the amount of the guarantee was increased from Rs.25 crores to Rs.40
crores; viii) that as per the schedule the maximum liability of respondent
ECGC on guarantee amount of Rs.40 crores was to be of
Rs.26,66,66,666.67p; ix) that though in the renewed guarantee additional
term to the effect that advance premium equivalent to one month's premium
is to be deposited on the basis of highest amount outstanding / limit
sanctioned was added but the respondent ECGC contrary to its normal
practice did not highlight the same in the communication dated 18 th March,
2011 and thus the same remained to be noticed by the petitioner; x) that the
respondent ECGC vide its letter dated 8th November, 2011 renewed the
guarantee for the period from 1st September, 2011 to 31st August, 2012; xi)
that on 31st July, 2012, there was a default by SVIL to the extent of
Rs.26,59,22,771.81p; xii) that the petitioner vide its letter dated 31st July,
2012 raised claim on respondent ECGC invoking the guarantee; xiii) that the
respondent ECGC from time to time sought clarifications and other
documents from the petitioner and which were furnished by the petitioner;
xiv) that on 4th December, 2012 the petitioner lodged Packing Credit
W.P.(C) No.5659/2014 Page 3 of 15
Guarantee Claim Form with the respondent ECGC; xv) that the exporter was
indebted to the petitioner to the extent of Rs.26,59,22,771.81p; xvi)that the
respondent ECGC from time to time sought further clarifications, inspection
of documents, all of which were furnished / given; xvii) that the respondent
ECGC vide its letter dated 1st July, 2013 rejected the petitioner‟s claim on
the ground of delayed payment of premium; xviii) that however the
respondent ECGC vide its letter dated 4th July, 2013 asked the petitioner to
ignore the letter dated 1st July, 2013 and informed the petitioner that its
claim had been found to be inadmissible on the ground of non-payment of
premium on time and consequently rejected; and, xix) that the petitioner
represented but the said representations were also rejected by the respondent
ECGC vide its order dated 31st December, 2013 and 21st April, 2014.
4. It is the contention of the petitioner that the rejection by the
respondent ECGC of its claim under the guarantee is illegal because i) the
respondent ECGC accepted all premiums paid by the petitioner without any
demur or objection and therefore it must be deemed that the respondent
ECGC waived any objection to acceptance of premium on ground of delay;
and, ii) the policy was never cancelled on ground of delay in payment of
W.P.(C) No.5659/2014 Page 4 of 15
premium. Reliance is placed on United India Insurance Company Ltd. Vs.
Laxmamma (2012) 5 SCC 234.
5. The respondent ECGC has contested the petition pleading i) that the
extraordinary jurisdiction under Article 226 of the Constitution of India
cannot be invoked to recover money and the appropriate remedy for the
petitioner is to file suit for recovery; ii) that the dispute between the parties
entails disputed questions of fact which cannot be adjudicated in writ
jurisdiction; iii) that though the word „guarantee‟ has been mentioned in the
cover issued by the respondent ECGC but the same is an insurance cover
and the respondent ECGC has since effected the change in terminology; iv)
that the policy issued by the respondent ECGC to the petitioner clearly
stipulated that time was the essence of the contract and the petitioner
undertook to ensure strict compliance with the requirements of the clauses
pertaining to timely delivery of monthly statements and payments of the
premium; v) that no new condition was inserted while renewing the policy
vide letter dated 18th March, 2011; vi) that Clause 9 of the renewal letter
merely reiterated that the advance premium is required to be deposited with
respondent ECGC on the basis of highest amount outstanding / limit
sanctioned; vii) that the petitioner vide e-mail dated 18th October, 2011 also
W.P.(C) No.5659/2014 Page 5 of 15
was subsequently informed that the Export Credit Insurance for Bank
Schemes of respondent ECGC are covered by the Insurance Act, 1938 and
in terms of Section 64VB of the said Act it is mandatory on the part of the
insured to keep sufficient premium in advance with the insurer well before
the assumption of risk by the insurer and that "in absence of advance
premium no risk will be assumed to be covered even though premium
becomes payable on such risks"; viii) that the petitioner has also suppressed
from this Court the receipts issued by the respondent ECGC clearly
stipulating that it was merely an acknowledgment of money received and
created no liability on the respondent ECGC of any kind whatsoever nor
shall amount to or mean admission of any fact or circumstances or any
liability; ix) that the petitioner in response to the queries made by respondent
ECGC from time to time disclosed that credit facilities were granted to SVIL
against primary security of stock and book debts which valued around
Rs.2976 crores and that in addition to primary security, the petitioner also
held as collateral security immovable assets worth Rs.32.33 crores and that
the share of the petitioner in the consortium was 1.96% only; x) that thus the
petitioner holds security much more than sufficient to cover the losses
incurred by the petitioner on account of non-payment by its borrower; xi)
W.P.(C) No.5659/2014 Page 6 of 15
that the petitioner, without first minimizing the losses against the security
held, preferred the claim on the respondent ECGC which itself is also
contrary to Clause 4 of the policy; and, xii) that the acceptance of the
premium by the respondent ECGC is conditional subject to due compliance
with the terms and conditions of the policy document.
6. The rejoinder filed by the petitioner is merely a denial of the contents
of the counter affidavit and reiteration of the contents of the petition.
7. The petitioner has sought writ remedy for relief inter alia of recovery
of money for which normally a suit remedy or arbitration remedy is to be
invoked, relying upon ABL International Ltd. Vs. Export Credit Guarantee
Corporation of India Ltd. (2004) 3 SCC 553.
8. Attention of the counsel for the petitioner however at the outset only
was invited to my judgment titled KLA India Public Ltd. Vs. Export Credit
Guarantee Corporation of India Ltd. (2011) 183 DLT 591 dismissing the
writ petition as not maintainable and with the liberty to the petitioner therein
to avail of alternative remedy. Attention of the counsel for the petitioner
was also invited to judgments of the Division Bench of this Court i)
Chakradar Auto Udyog Pvt. Ltd. Vs. Engineering Export Promotion
W.P.(C) No.5659/2014 Page 7 of 15
Council 2012 SCC Online Del 4736; ii) Steel Authority of India Ltd. Vs.
Punjab & Sind Bank 2012 SCC Online Del 6211; iii) Virender Sharma
Vs. Director, Enforcement Directorate MANU/DE/0546/2012; and, iv)
Santanu Sur Vs. GAIL India Ltd. 2014 SCC Online Del 4354 all, after
considering ABL International Ltd. supra and referring to the subsequent
dicta of the Supreme Court in Godavari Sugar Mills Ltd. Vs. State of
Maharashtra (2011) 2 SCC 439, holding writ remedy to be not available for
a monetary claim.
9. Attention of the counsel for the petitioner was also invited to the yet
subsequent dicta of the Supreme Court in Joshi Technologies International
Inc. Vs. Union of India (2015) 7 SCC 728 and following which I have in
Playwell Impex (P) Ltd. Vs. United India Insurance Company Ltd. 2015
SCC Online Del 12965 and in Twenty First Century Media Private Ltd. Vs.
New India Assurance Company Ltd. (2016) 230 DLT 195 (relying
additionally on order dated 18th March, 2015 of the Supreme Court in Civil
Appeal No.3053/2015 titled National Highways Authority of India Vs.
MEIL-EDB LLC (JV)) held insurance claims to be not enforceable by
invoking writ jurisdiction.
W.P.(C) No.5659/2014 Page 8 of 15
10. The counsel for the petitioner however contended that ABL
International Ltd. supra holds the field and the claim of the petitioner is
squarely covered thereunder and thus the writ petition is to be allowed.
Reliance was also placed on Laxmamma supra holding that where the
policy of insurance is issued by an authorized insurer on receipt of cheque
towards payment of premium and the said cheque is dishonoured, the
liability of the authorized insurer to indemnify the third parties in respect of
the liability which that policy covers subsists and it has to satisfy the award
of compensation by reason of Sections 147(5) and 149(1) of Motor Vehicles
Act, 1988 unless the policy of insurance is cancelled by the authorized
insurer and intimation of such cancellation has reached the insured before
the accident.
11. Per contra the counsel for the respondent ECGC in addition to the
pleas already contained in the counter affidavit relied on Export Credit
Guarantee Corporation of India Ltd. Vs. Garg Sons International (2014) 1
SCC 686 reiterating that while construing the terms of a contract of
insurance, the words used therein must be given paramount importance, and
it is not open for the Court to add, delete or substitute any words and that
since upon the issuance of an insurance policy, the insurer undertakes to
W.P.(C) No.5659/2014 Page 9 of 15
indemnify the loss suffered by the insured on account of risks covered by the
policy, its terms have to be strictly construed to determine the extent of the
liability of the insurer and holding that it is not permissible for the court to
substitute the terms of the contract itself, under the garb of construing terms
incorporated in the agreement of insurance and dismissing the claim of
insurance and on New India Assurance Co. Ltd. Vs. Rula (2000) 3 SCC 195
clarifying that in a contract of insurance under Chapter 11 of the Motor
Vehicles Act, 1988, a third party who is not a signatory or a party to the
contract of insurance but is, nevertheless, protected by such contract is not
concerned and does not come into the picture at all in the matter of payment
of premium and argued that the judgments of insurance under the Motor
Vehicles Act, 1988 cannot thus be applied to the present situation. Mention
was also made of the order dated 30th September, 2014 of a Coordinate
Bench of dismissal as withdrawn of a number of writ petitions being
W.P.(C) No.4207/2012 titled ENA International Vs. Export Credit
Guarantee Corporation of India, W.P.(C) No.7161/2013 titled M/s Gurveen
International Vs. Export Credit Guarantee Corporation of India, W.P.(C)
No.7162/2013 titled M/s Gurveen International Vs. Export Credit Guarantee
Corporation of India, W.P.(C) No.1542/2014 titled M/s Gurveen
W.P.(C) No.5659/2014 Page 10 of 15
International Vs. Export Credit Guarantee Corporation of India, W.P.(C)
No.1543/2014 titled M/s Paylees International Vs. Export Credit Guarantee
Corporation of India, W.P.(C) No.2046/2014 titled M/s Payless International
Vs. Export Credit Guarantee Corporation of India, W.P.(C) No.2047/2014
titled M/s Payless International Vs. Export Credit Guarantee Corporation of
India, W.P.(C) No.2048/2014 titled M/s Payless International Vs. Export
Credit Guarantee Corporation of India, W.P.(C) No.2474/2014 titled M/s
GNJ Impex Vs. Export Credit Guarantee Corporation of India, W.P.(C)
No.2478/2014 titled GNJ Impex Vs. Export Credit Guarantee Corporation of
India, W.P.(C) No.2481/2014 titled GNJ Impex Vs. Export Credit Guarantee
Corporation of India and W.P.(C) No.3651/2014 titled M/s ENA
International Vs. Export Credit Guarantee Corporation of India filed against
the respondent ECGC.
12. The counsel for the petitioner to get over the test laid down in Joshi
Technologies International Inc. supra of a writ petition without a public
law element involved being not maintainable also contended that without the
insurance provided by the respondent ECGC, banks will hesitate to grant
export credit, thereby effecting the exports. It was also argued that as on date
of the risk all premium had been paid. It was further argued that if the
W.P.(C) No.5659/2014 Page 11 of 15
petitioner is relegated to the suit remedy, the whole export credit system will
collapse.
13. I have considered the rival contentions. Not only am I of the view
that for the reasons stated in my judgments aforementioned holding that a
writ remedy is not the appropriate remedy for the claim under a policy of
insurance but also tend to agree with the counsel for the respondent that the
questions which arise for adjudication on the respective pleas of the parties
as noted hereinabove cannot be adjudicated without evidence and which
cannot be conveniently taken in writ jurisdiction. Before the petitioner can
be held to be entitled to the claim under the policy, it will have to be
adjudicated a) whether the petitioner was in default of the clauses to remit
the advance premium; b) whether the petitioner was in default of submitting
monthly declarations with due premium; c) what is the effect of the
acceptance of the premium and declaration though delayed by the
respondent ECGC; and d) whether the acceptance by the respondent ECGC
of the delayed premium and declaration waives the default of the petitioner.
14. I may in this regard notice that the receipts issued by the respondent
ECGC of delayed premium contained the following endorsement:
W.P.(C) No.5659/2014 Page 12 of 15
"N.B.:- This receipt is only an acknowledgment of Cash / Cheque
received. It creates no liability on the Corporation of any
Kind whatsoever, nor shall this receipt amount to or
mean admission of any fact or circumstances or any
liability under any Credit Insurance Cover issued by the
Corporation to any person making the payment or
concerned therewith or therein."
and Section 64VB supra is as under:
"64VB. No risk to be assumed unless premium is received in
advance.--
(1) No insurer shall assume any risk in India in respect of
any insurance business on which premium is not
ordinarily payable outside India unless and until the
premium payable is received by him or is guaranteed to
be paid by such person in such manner and within such
time as may be prescribed or unless and until deposit of
such amount as may be prescribed, is made in advance in
the prescribed manner.
(2) For the purposes of this section, in the case of risks for
which premium can be ascertained in advance, the risk
may be assumed not earlier than the date on which the
premium has been paid in cash or by cheque to the
insurer. Explanation.--Where the premium is tendered
by postal money order or cheque sent by post, the risk
may be assumed on the date on which the money order is
booked or the cheque is posted, as the case may be.
W.P.(C) No.5659/2014 Page 13 of 15
(3) Any refund of premium which may become due to an
insured on account of the cancellation of a policy or
alteration in its terms and conditions or otherwise shall
be paid by the insurer directly to the insured by a crossed
or order cheque or by postal money order and a proper
receipt shall be obtained by the insurer from the insured,
and such refund shall in no case be credited to the
account of the agent.
(4) Where an insurance agent collects a premium on a policy
of insurance on behalf of an insurer, he shall deposit
with, or despatch by post to, the insurer, the premium so
collected in full without deduction of his commission
within twenty-four hours of the collection excluding
bank and postal holidays.
(5) The Central Government may, by rules, relax the
requirements of sub-section (1) in respect of particular
categories in insurance policies.
(6) The Authority may, from time to time, specify, by the
regulations made by it, the manner of receipt of premium
by the insurer."
15. The dicta of the Supreme Court in Laxmamma supra is in the context
of motor vehicle insurance and will have no application to the present
controversy.
W.P.(C) No.5659/2014 Page 14 of 15
16. However I refrain from discussing the merits further lest the same
prejudices the outcome of the appropriate remedy if availed by the
petitioner.
17. Accordingly, the petition is dismissed as not maintainable with liberty
to the petitioner to avail of the suit remedy or arbitration remedy if available.
No costs.
RAJIV SAHAI ENDLAW, J.
SEPTEMBER 15, 2016 „gsr‟ W.P.(C) No.5659/2014 Page 15 of 15