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 11, Cited by 0]

Delhi High Court

National Small Industries Corp. Ltd. ... vs Equipment Conductors & Cables ... on 8 December, 2022

Author: Neena Bansal Krishna

Bench: Neena Bansal Krishna

                                                 2022/DHC/005404



                          *     IN THE HIGH COURT OF DELHI AT NEW DELHI
                          %                              Reserved on: 14th November, 2022
                                                        Pronounced on: 8th December, 2022

                          +                      CS(OS) 2613/2000

                          NATIONAL SMALL INDUSTRIES CORPORATION LTD.
                          (A Govt. of India Enterprise)
                          'NSIC Bhawan',
                          Okhia Industrial Estate,
                          New Delhi.
                                                                             ..... Plaintiff
                                                   Through: Mr. Sanat Kumar, Sr. Advocate with
                                                            Mr. Yoginder P. Uniyal, Mr. Nitin
                                                            Darmora, Advocates.
                                                   versus

                          1.    M/S EQUIPMENT CONDUCTORS & CABLES LTD.
                                Registered Office;
                                605, Eros Apartments,
                                56, Nehru Place,
                                New Delhi.

                          2.    SH. ALOK SHARMA
                                Managing Director,
                                M/s Equipment Conductors & Cables Ltd
                                (i). 605, Eros Apartments,
                                56, Nehru Place,
                                New Delhi.
                                (ii). A-27, New Friends Colony,
                                New Delhi.

                          3.    M/S ALOK SHARMA &SONS (HUF)
                                Through its Karta Sh. Alok Sharma
                                A-27, New Friends Colony,
                                New Delhi.



Signature Not Verified    CS(OS) 2613/2000                                        Page 1 of 21
Digitally Signed
By:PRIYANKA ANEJA
Signing Date:09.12.2022
12:29:27
                                                     2022/DHC/005404



                          4.    M/S ANIL SHARMA & SONS (HUF)
                                Through its Karta Sh. Anil Sharma
                                C-742, New Friends Colony,
                                New Delhi.

                          5.    TRANSMISSION CORPORATION OF
                                ANDHARA PRADESH LTD.
                                (Formerly known as Andhra Pradesh
                                State Electricity Board),
                                Vidyut Sondha,
                                Hyderabad.
                          6.    UTTAR PRADESH STATE ELECTRICITY BOARD
                                A-708, Sector-C,
                                Mahanagar,
                                Lucknow-226 006.

                          7.    KERALA STATE ELECTRICITY BOARD
                                Vidyuthi Bhavanam,
                                Pattem Thiruvananthapuram
                          8.    HIMACHAL PRADESH STATE ELECTRICITY BOARD
                                Shimla.
                                                                          ..... Defendants
                                              Through: Ms. Nwedita Sharma, Ms. Sunichi
                                                       Mittal, Mr. Tarranjit Singh Sawhney,
                                                       Ms. Jasmeet Kaur Ajimal, Advocates.
                                CORAM:
                                HON'BLE MS. JUSTICE NEENA BANSAL KRISHNA

                                                    JUDGEMENT

NEENA BANSAL KRISHNA, J I.A. 9870/2017

1. An application under Order XIV Rule 5(1) and (2) read with Section 151 Code of Civil Procedure, 1908 (hereinafter referred to as CPC) has been filed on behalf of defendant No.4 for reframing of the issues.

Signature Not Verified CS(OS) 2613/2000 Page 2 of 21 Digitally Signed By:PRIYANKA ANEJA Signing Date:09.12.2022 12:29:27

2022/DHC/005404

2. It is submitted in the application that the issues were framed ex-parte vide Order dated 07th May, 2015 against defendant No.4, three years after the suit was settled between the plaintiff and defendant No.1 to 3 and a compromise decree was passed on 04th September, 2012. The defendant No.4 filed an application for recall of the Order dated 07th May, 2015, but the same was disallowed vide Order dated 29 th March, 2016. FAO (OS) 140/2016 was filed by the defendant No.4 which was allowed and the defendant No.4 was granted leave to approach this Court for reconsideration of the issues as framed on 07th May, 2015.

3. The plaintiff had filed a suit for recovery of its dues along with interest from defendant No.1 and 2 on account of non-payment of financial assistance availed by them. The suit was filed by the plaintiff with the following prayers :

"(i) pass a decree in favour of the Plaintiff and against Defendants No.1 to 8 jointly and severally as under:
a. for a sum of Rs. 9,84,07,792.39 (Rupees Nine Crore Eightv Four Lacs Seven Thousand Seven Hundred Ninty Two & Paise Thirty Nine only) against Defendants 1 to 4;
b. for a sum of Rs.3,52,62,754.08 (Rupees Three Crores Fifty Two Lakhs Sixty Two Thousand Seven Fifty Four & Paise Eight only) against Defendant No. 5;
c. for a sum of Rs.1,38,46,777.54 (Rupees One Crore Thirty Eight Lakhs Forty Six Thousand Seven Hundred Seventy Seven & Paise Fifty Four only) against Defendant No.6;
d. for a sum of Rs.54,50,938/-(Rupees Fifty Four Lakhs Fifty Thousand Nine Hundred Thirty Eight only) against Defendant No.7;
Signature Not Verified CS(OS) 2613/2000 Page 3 of 21 Digitally Signed By:PRIYANKA ANEJA Signing Date:09.12.2022 12:29:27

2022/DHC/005404 e. for a sum of Rs.41,56,450/- (Rupees Forty One Lakhs Fifty Six Thousand Four Hundred Fifty only) against Defendant No.8..."

4. During the pendency of the suit, the plaintiff along with defendant No.1 to 3 moved a joint application dated 23rd August, 2012 for settlement whereby defendant No. 1 to 3 agreed to pay a sum of Rs.8,55,00,000/- towards full and final settlement of the claim of the plaintiff, which was duly recorded in the Order dated 04th September, 2012. The settlement recorded that a sum of rupees 6.50 Crores was already paid through various demand drafts by defendant No.1 to 3. The balance amount of rupees 2.05 Crores was agreed to be paid on or before 31st December, 2012 along with interest @ 11.25% w.e.f. 19th May, 2012. In the event of non-payment of the full settlement amount, the entire amount along with interest and cost as claimed in the original suit No.2613/2000 after adjusting the payments made by the defendants, shall become due and payable by defendant No.1 to 3 and a decree was directed to be drawn in terms thereof. It was further agreed that in case the balance amount was not paid, the plaintiff shall be entitled to recovery of the entire suit amount from defendant No.1 to 3 along with the interest. It was further agreed in terms of the Agreement that the plaintiff would have right to continue against other defendants who were not part of this settlement.

5. The defendant No.4 has claimed that the plaintiff was aware that defendant No.4 had no dealings with the plaintiff nor did defendant No.4 borrow any money or signed as a Guarantor or executed any mortgage and had nothing to do with the amount that was due and payable from defendant No.1 to 3. For this reason the plaintiff entered into a settlement with Signature Not Verified CS(OS) 2613/2000 Page 4 of 21 Digitally Signed By:PRIYANKA ANEJA Signing Date:09.12.2022 12:29:27 2022/DHC/005404 defendant No.1 to 3 and now plaintiff is unnecessarily dragging and harassing the defendant No.4. Moreover, defendant No.4 was not a party to the settlement. After the passing of Consent Decree, apparently defendant No.1 to 3 were unable to pay the balance amount in the stipulated period and the plaintiff has filed for execution of the Decree seeking attachment of residential property No.A-30/9, DLF Phase-I, Gurgaon in lieu of unpaid balance amount under the Consent Decree.

6. After the lapse of three years of settlement and passing of Consent Decree, the court vide Order dated 27th February, 2015 proceeded ex-parte against defendant No.4 and vide Order dated 07th May, 2015 framed issues ex-parte against him and ordered the trial to commence against defendant No.4. No Notice was served upon defendant No.4 before framing of issues. On becoming aware of the proceedings, he filed an application under Order IX Rule 7 CPC for setting aside the ex-parte Order dated 27th February, 2015 and also prayed for deletion of his name from the array of parties under Order I Rule 10 CPC on the ground that no cause of action was disclosed against him. This court vide Order dated 29th March, 2012, set aside the ex-parte Order dated 27th February, 2015 and observed that the plaintiff cannot seek recovery of the amount twice over from different defendants, even if it succeeds in establishing its claim. Relying on Clause 6(h) of the Agreement, the Court further held that rights of the plaintiff to claim the partial amount from other defendants cannot be denied merely because the plaintiff had entered into the settlement with defendant no.1 to 3.

7. The defendant No.4 has stated that since the suit has been settled by the plaintiff with defendant No.1 to 3, nothing survives against defendant Signature Not Verified CS(OS) 2613/2000 Page 5 of 21 Digitally Signed By:PRIYANKA ANEJA Signing Date:09.12.2022 12:29:27 2022/DHC/005404 No.4 and neither should he have been proceeded ex-parte nor issues framed against him. The Order was challenged by him vide FAO (OS)140/2016, which was allowed vide Order dated 17th April, 2017 when the defendant No.4 was given a liberty to approach the Single Judge for necessary findings in terms of Clause 6(h) of the Agreement which provided for continuation of suit against defendant No.4 to 8, till defendant No.1 to 3 did not pay the balance amount. It was also opined that compromise settlement between plaintiff and defendant No.1 to 3 is not binding on defendant 4 and 5 to 8.

8. Defendant No.4 has asserted that Clause 6(h) is not part of the Order dated 04th September, 2012 pursuant to which the Decree was drawn. Merely because of Clause 6(h), the plaintiff cannot be held entitled to seek recovery from defendant No.4.

9. The defendant No.4 has asserted that an important issue arose before the Division Bench that the present suit is not for foreclosure of mortgage under Order XXXIV CPC and there is no cause of action disclosed against defendant No.4. The Division Bench had opined that this aspect has not been gone into by the learned Single Judge and leave was granted to defendant No.4 to move an appropriate application. The important issues which thus arise for consideration are:

(i) Whether clause 6(h) of the settlement for continuation of suit against non parties to the settlement can be held to be binding on applicant/ defendant No.4.
(ii) Whether in absence of prayer for foreclosure of mortgage under Order XXXIV of CPC, no cause of action is disclosed against applicant/defendant No.4.
Signature Not Verified CS(OS) 2613/2000 Page 6 of 21 Digitally Signed By:PRIYANKA ANEJA Signing Date:09.12.2022 12:29:27

2022/DHC/005404

10. It is submitted that the issues framed vide Order dated 07 th May, 2015 against defendant No.4 are as under:

"(i) Whether def. no 4 created equitable mortgage of residential land bearing No A 30 /9, DLF, Qutab enclave, phase 1, Gurgaon Haryana ?

                                    (ii)    Whether defendant no.4 is liable to pay
                                    any amount to plaintiff ?"

11. It is claimed that Issue No.1 cannot be framed as the present suit is not under Order XXXIV CPC. Moreover, by entering into the Settlement, the plaintiff has forfeited his right to recover the amount from defendant No.4. A prayer is, therefore, made that the issues No.1 and 2 as framed against defendant No.4 be struck of and the compromise dated 23 rd August, 2012 be held not binding upon defendant No.4.

Also, additional issue may be framed as under:

"(a) Whether Clause 6(h) of the settlement for continuation of the suit against non parties to the settlement can be held to be binding on defendant No.4?

(b) Whether there is no cause of action surviving against defendant No.4 as the suit is not covered by Section 34 of CPC?"

12. The plaintiff in its reply took a preliminary objection that the FAO (OS) 140/2016 was dismissed by the Division Bench. It is clear that neither Single Judge nor the Division Bench interfered in the Order dated 07th May, 2015 vide which the issues were framed against defendant No.4. Hence, the prayer of defendant No.4 that suit is not maintainable against him, is without Signature Not Verified CS(OS) 2613/2000 Page 7 of 21 Digitally Signed By:PRIYANKA ANEJA Signing Date:09.12.2022 12:29:27 2022/DHC/005404 any merit. The defendant No.4 is trying to take advantage of the observations made by the Division Bench leaving it open for defendant No.4 to move appropriate application, if so advised. However, the defendant No.4 was not permitted to move the present application for framing of additional issues. The plea of defendant no.4 that suit does not disclose any cause of action as no prayers for foreclosure of mortgage under Order XXXIV CPC was made, has already been taken care of as the issue on this aspect has already been framed. It is asserted that the application is without merit and is liable to be dismissed.

13. Submissions heard.

14. In order to determine the issues which need to be framed/ re-framed in the present suit, it would be relevant to give in brief, the factual matrix as stated in the plaint.

15. The plaintiff is a Government of India Enterprise engaged in development and growth of small scale units throughout the country. Defendant No.1 which is a Company engaged in manufacturing of Aluminium Cables and Conductors for supply to the various State Electricity Boards and others, availed assistance from the plaintiff under Raw Material Assistance Scheme, whereby plaintiff agreed to provide financial assistance to the defendant No.1 to procure supply orders from various Electricity Boards. As per the procedure, formal application dated 20th September, 1994 was made by defendant No.1 for grant of financial assistance of Rs. 100 lakhs under Raw Material Assistance Scheme of the plaintiff against security of Bank Guarantee and Letter of Credit. Agreement dated 20th September, 1994 was duly executed between the plaintiff and defendant No.1. Initially a limit of Rs.10 lakhs was sanctioned Signature Not Verified CS(OS) 2613/2000 Page 8 of 21 Digitally Signed By:PRIYANKA ANEJA Signing Date:09.12.2022 12:29:27 2022/DHC/005404 by the plaintiff against the security of Letter of Credit and Bank Guarantee. Thereafter, this limit was extended from time to time upon furnishing additional securities.

16. In the mean while, defendant No.1 informed the plaintiff vide letter dated 20th November, 1995 that it had procured an Order for supply of 6400 Kms. 30 sq. mm AAA Conductors valuing approximately Rs. 850 lakhs from Andhra Pradesh State Electricity Board/defendant No.5 and sought cash assistance to procure the raw material. It acknowledged that a sum of Rs.69 lakhs (principal) was due to the plaintiff and also agreed to bear the interest and service charges as per policy guidelines. The proposal was accepted by the plaintiff in addition to the assistance already given to defendant No.1. Similar Raw Material Assistance was extended to the defendant No.1 by plaintiff against the security of its supply bill received by defendant No.1 from U.P. State Electricity Board/defendant No.6, Kerala State Electricity Board/defendant No.7 and Himachal Pradesh State Electricity Board/defendant No.8 In terms of the Agreement, defendant No.1 executed a Power of Attorney respectively in favour of the plaintiff authorizing the plaintiff to receive the payments due to defendant No.1 directly from defendant No.5 to 8.

17. It is stated that the plaintiff had granted financial assistance to defendant No.1 against security of Bank Guarantee and Letter of Credit. As and when the limit of defendant No.1 was increased, additional securities were obtained for and on behalf of defendant No.1. The details of the securities are as under:

"(i) Equitable mortgage of Residential land bearing A-

30/9, DLF, Qutab Enclave, Phase-I, Gurgaon, Signature Not Verified CS(OS) 2613/2000 Page 9 of 21 Digitally Signed By:PRIYANKA ANEJA Signing Date:09.12.2022 12:29:27 2022/DHC/005404 Haryana in the name of M/s Alok Sharma & Sons (HUF) /Defendant No.3 and M/s Anil Sharma and Sons (HUF) / Defendant No.4 since August 1996. (Valued approximately at Rs. 1,17,42,000/- by Defendant No.1).

(ii) Equitable mortgage of Factory land at 14th Mile stone, Mathura Road, DLF Area, Faridabad Haryana belonging to Sh. Alok Sharma / Defendant No.2 since June 1999 (valued approximately at Rs. 3,08,72,000/- by Defendant No.1).

(iii) Fixed deposits amounting to Rs. 48,60,732/- (present value including interest as on 31.3.2000 being Rs. 59,52,769.20p).

(iv) Shares originally valued at Rs. 110 lacs (present market value NIL as said shares are not being quoted presently)

(v) Bank Guarantee amounting to Rs. 85 lacs issued by Dena Bank, Nehru Place, New Delhi (the said Bank Guarantee has already been encashed by the Plaintiff as this Hon'ble Court vide its order dated 4.5.2000 dismissed the application of the Defendant No.1 restraining the Plaintiff from encashing the said Bank Guarantee being lA No. 2859/2000 in Suit No.114/2000)."

18. Aside from defendant no.1, defendant No.2 who is the Managing Director of defendant No.1 Company, had also executed Personal Guarantee Deeds dated 15th January, 1998 and 29th June, 1999 whereby he undertook and guaranteed to pay the dues of the plaintiff in case of default by defendant No.1.

19. For the year ending 31st March, 1998 the defendant No.1 vide its letter dated 12th February, 1999 acknowledged that as per its Books of Account a sum of Rs.3,00,38,786.01/- was due and payable, though as per the Books of Accounts of the plaintiff, the sum due and payable was Rs.3,12,85,846.53/-.

Signature Not Verified CS(OS) 2613/2000 Page 10 of 21 Digitally Signed By:PRIYANKA ANEJA Signing Date:09.12.2022 12:29:27

2022/DHC/005404 The plaintiff had asserted that even though some payments were received from defendant No.1/ State Electricity Boards, but a large amount of money still remain due and payable for and on behalf of defendant No.1. The plaintiff further asserted that it was entitled to receive payments due from defendant No.5 to 8, the State Electricity Boards to defendant No.1 directly, but it came to know that not only the various irrevocable Power of Attorneys executed in favour of the plaintiff were cancelled, but also the payments were being taken by defendant No.1 instead of plaintiff.

20. The amounts claimed to be recoverable from defendant No.5 to 8 are as under :

                                   STATE         ELECTRICITY AMOUNT PAYABLE
                                   BOARD
                          (i)      Transmission Corporation of Rs. 3,52,62,754.08
                                   Andhra       Pradesh       Ltd.
                                   /Defendant No.5
                          (ii)     Uttar Pradesh State Electricity Rs. 1,38,46,777.54
                                   Board/Defendant No.6.
                          (iii)    Kerela State Electricity Board/ Rs. 54,50,938.00
                                   Defendant No.7.
                          (iv)     Himachal Pradesh Electricity Rs. 41,56,450.00
                                   Board/Defendant No.8.


21. The plaintiff thus, claimed that defendant No.1 is liable to pay Rs.9,84,07,792.39/- as on 30th September, 2000 along with interest @ 17.5% per annum and additional interest @ 3% per annum on the overdue amounts, processing and administrative charges as amended from time to Signature Not Verified CS(OS) 2613/2000 Page 11 of 21 Digitally Signed By:PRIYANKA ANEJA Signing Date:09.12.2022 12:29:27 2022/DHC/005404 time and further interest on the suit amount @ 20.5% per annum which was the agreed rate of rent.

22. During the pendency of the suit, defendant No.1 submitted its proposal for compromise vide letter dated 11th October, 2010 for an amount of Rs.8,55,00,000/-. The compromise proposal was sanctioned vide letter No.NSIC/DMRB/NOIDA/LAW/20/Vol.III/2010-11 dated 19th May, 2011 by the plaintiff Company. The defendant No.1 accepted the terms of settlement vide its letter dated 14th June, 2011. It was agreed that defendant No.1 shall deposit the entire sale deeds of property at Faridabad, worth Rs. 6.5 Crores with the plaintiff. However, because of various legal hurdles the Faridabad property could fetch only Rs.5.55 Crores.

23. The defendant No.1 vide I.A No.10304/2012 sought modification of the Compromise sanction vide letter dated 19 th May, 2011. Thereafter, a joint application was filed on behalf of the plaintiff and defendant No.1 to 3 under Order XXII Rule 3 read with Section 151 CPC stating that the parties had arrived at a compromise whereby the defendant No.1 agreed to pay a sum of Rs.8.55 Crore along with interest @ 11.25% per annum on reducing balance w.e.f 19th May, 2011 i.e. the date of acceptance of proposal by the plaintiff. The entire settlement amount along with interest was undertaken to be paid before 31st December, 2012. Out of the said settled amount, the plaintiff had received Rs.6.50 Crore and the balance amount of Rs.2.05 Crores along with interest @ 11.25% was agreed to be paid on or before 31 st December, 2012. Defendant No.1 and 2 were permitted to sell the mortgaged property at 14 Milestone, Mathura Road, DLF Area, Faridabad and the original title deeds of the property were accordingly released to defendant No.1. The post dated cheques were accordingly handed over by Signature Not Verified CS(OS) 2613/2000 Page 12 of 21 Digitally Signed By:PRIYANKA ANEJA Signing Date:09.12.2022 12:29:27 2022/DHC/005404 defendant No.1 to the plaintiff. Defendant No.1 to 3 agreed that in the event of non-payment of full settlement amount along with interest, the entire suit amount along with interest and cost as claimed in the suit adjustments of the payment made by the defendant shall become due and payable from defendant No.1 to 3. Defendant No.3 agreed that in case of default in the payment of settlement amount, as agreed, he shall have no objection to the plaintiff disposing of the property bearing No.A-30/9, DLF, Qutub Enclave, Phase-I, Gurgaon, which was already mortgaged in favour of the plaintiff to realize its dues.

24. Clause (h) of the Agreement which is relevant, reads as under :

"that present suit shall continue against defendant No.4 to 8 till the time the defendants No.1 to 3 pay the entire settlement amount to the plaintiff along with the interest."

25. The joint application for a compromise decree was accepted vide Order dated 04th September, 2012 and the decree sheet in terms of the settlement between the plaintiff and defendant No.1 to 3 was directed to be drawn. Thereafter, the matter was listed on various dates for the balance payment by defendant No.1. However, since the payment was not forthcoming, the matter was continued against defendant No.4 to 8. None appeared on behalf of defendant No.4 and he was proceeded ex-pare on 21st February, 2015. Ex-parte issues were framed on 07th May, 2015.

26. Subsequently, defendant No.4 moved an application for setting aside ex-parte Order against him wherein a plea had been taken that once the matter had been settled with defendant No.1 to 3 who had agreed to pay the entire settlement amount along with interest, the suit could not be continued Signature Not Verified CS(OS) 2613/2000 Page 13 of 21 Digitally Signed By:PRIYANKA ANEJA Signing Date:09.12.2022 12:29:27 2022/DHC/005404 against defendant No.4. This application was dismissed vide Order dated 29th March, 2016. While considering this application, it was observed that while the plaintiff cannot seek recovery of the suit amount twice or multiple times from different defendants even if it succeeds in establishing its claim. The liability of defendant No.1 to 4 was joint and several to pay the suit amount. The settlement specifically provided that in case the entire amount is recoverable from defendant No.1 to 3 along with interest but it also provided that the suit shall continue against the defendants who are not part to the settlement. Accordingly, the prayer of the defendant No.4 for recall of the Order dated 07th May, 2015 vide which the ex-parte issues were framed against defendant No.4 could not be recalled.

27. FAO(OS) 140/2016 was filed against the said Order. However, the Division Bench in its Order dated 17th April, 2017 made a reference to paragraph 6(h) of the Compromise Agreement wherein it was stated that the suit would continue against the present defendant No.4 and defendant No.5 to 8 till the time defendant No.1 to 3 pay the entire settlement amount along with interest and gave liberty to defendant No.4 to agitate in respect of relief of foreclosure of mortgage under Order XXXIV of CPC before this Court. Accordingly the present application has been filed.

28. The first aspect which emerges from the averments made in the plaint itself are that the plaintiff had claimed recovery of Rs. 9,84,07,792.39 from defendant No.1, the principal borrower. Defendant No.2 was the Managing Director of defendant No.1 and had stood surety in his personal capacity for the loans which had been taken by defendant No.1 Company. Defendant No.3 and 4 had stood surety by submitting collaterals, i.e. the Signature Not Verified CS(OS) 2613/2000 Page 14 of 21 Digitally Signed By:PRIYANKA ANEJA Signing Date:09.12.2022 12:29:27 2022/DHC/005404 papers of their property bearing Residential land bearing A-30/9, DLF, Qutab Enclave, Phase-I, Gurgaon.

29. According to the plaintiff itself, defendant No.1 had entered into independent contracts with defendant No.5 to 8, the various Electricity Boards and it was agreed that the amounts to be paid by each Electricity Board respectively to the defendant No.1 shall be received directly by plaintiff by virtue of Special Power of Attorney executed by defendant No.1 in its favour. However, it is the case of the plaintiff itself that the Power of Attorney were revoked by defendant No.1 and the payments were received directly by defendant No.1 instead of they being paid to the plaintiff.

30. On a specific query, the learned Counsel on behalf of defendant No.1 had clarified that the amounts which are claimed to be due from defendant No.5 to 8 are included in the sum of Rs. 9,84,07,792.39/-, which is claimed from defendant No.1. Therefore, the amounts which are due from defendant No.5 to 8 have already been included in the suit amount and it was fairly conceded that the amounts claimed from defendant No.5 to 8 would not be due and payable if the said amounts are paid by defendant No.1 to 4. It is evident that the amounts claimed from defendant No.5 to 8 are being claimed twice; once from defendant No.1 and the second time from defendant No.5 to 8. Once, the claim amounts are included in the amounts due and payable by defendant No.1, there cannot be any independent liability against defendant No.5 to 8.

31. In this context it may also be observed that plaintiff itself has stated that the privity of contract was between defendant No.1 and defendant No.5 to 8 respectively and the plaintiff only had to receive the money which it had given to defendant No.1 by way of loan to secure its contracts with Signature Not Verified CS(OS) 2613/2000 Page 15 of 21 Digitally Signed By:PRIYANKA ANEJA Signing Date:09.12.2022 12:29:27 2022/DHC/005404 defendant No.5 to 8. There is no privity of contract as per the averments of the plaintiff between it and defendant No.5 to 8 and the amounts due and payable, if any, by defendant No.5 to 8 were in fact to defendant No.1, who in turn was liable to make the payments to the plaintiff. In so far as defendant No.5 to 8 are concerned, there is no privity of contract and no independent cause of action disclosed against defendant No.5 to 8.

32. The issue which is before this Court is of reframing of issues against defendant No.4 and also to consider if issue in regard to foreclosure of mortgage can be framed.

33. In the present case, the plaintiff has entered into a settlement with defendant No.1, 2 and 3. Defendant No.1 is the principal borrower while defendant No.2 who was the Managing Director of defendant No.1, had stood as personal guarantor. Defendant No.3 and 4 submitted collateral security for and on behalf of defendant No.1.

34. The defendant No.2 who is the Managing Director of defendant No.1, had submitted original title deed of property bearing No.A-30/9, DLF, Qutub Enclave, Gurgaon along with the Valuation Report as Guarantor for the loans taken by defendant No.1 vide letter dated 12 th August, 1996. Again defendant No.2 vide letter dated 15th January, 1998 deposited the title deeds of the properties bearing No. Part Khasra Nos.5/16/1, 6/20 and 6/19/8, village Atmadpur, Mathura Road, Faridabad with the plaintiff along with the Valuation Report with an intention to create equitable mortgage in favour of the plaintiff on account of RMA/Bill facility availed by defendant No.1. Similarly, along with this letter, a Bond of Guarantee was executed by defendant No.2. Defendant No.2 Alok Sharma gave his personal guarantee vide Bond dated 29th June, 1999.

Signature Not Verified CS(OS) 2613/2000 Page 16 of 21 Digitally Signed By:PRIYANKA ANEJA Signing Date:09.12.2022 12:29:27

2022/DHC/005404

35. In so far as defendant No.3 and 4 are concerned, the plaintiff has stated in para 2 of the plaint that defendant nos. 3 and 4 had submitted collateral security for and on behalf of the defendant no.1. The plaintiff in paragraph 19 has further stated that he is presently having the following security, i.e. equitable mortgage of residential land bearing A-30/9, DLF, Qutab Enclave, Phase-I, Gurgaon, Haryana which is in the name of M/s Alok Sharma & Sons (HUF) /Defendant No.3 and M/s Anil Sharma and Sons (HUF) / Defendant No.4 since August 1996 which is valued at approximately Rs.1,17,42,000/- by Defendant No.1.

36. The liabilities of the guarantor are provided in Chapter 8 of the Indian Contract Act, 1872 from Section 124 to 147. Section 127 reads as under :

"127. Consideration for guarantee -- Anything done, or any promise made, for the benefit of the principal debtor, may be a sufficient consideration to the surety for giving the guarantee. -- Anything done, or any promise made, for the benefit of the principal debtor, may be a sufficient consideration to the surety for giving the guarantee."

37. Section 128 of the Indian Contract Act, 1872 reads as under :

"128. Surety's liability -- The liability of the surety is co-extensive with that of the principal debtor, unless it is otherwise provided by the contract. --The liability of the surety is co-extensive with that of the principal debtor, unless it is otherwise provided by the contract."

38. The Hon'ble Rajasthan High Court in the matter of Ramswaroop And Anr. vs State Bank of Bikaner & Jaipur [2002 (3) WLN 430] held:

"It is true that in each and every case of compromise surety cannot claim discharge of the liability under the surety bond but when the creditor accepted that Signature Not Verified CS(OS) 2613/2000 Page 17 of 21 Digitally Signed By:PRIYANKA ANEJA Signing Date:09.12.2022 12:29:27 2022/DHC/005404 the decree be passed against all the defendants and this decree is to be satisfied by defendant No. 1 and when the creditor himself agrees to accept entire decretal amount from only the borrower defendant, then it amounts to voluntarily entering into new contract by the creditor with the debtor. This new compromise (agreement), by necessary implication, discharges the guarantor."

39. In the decision in Orissa Agro Industries Corporation Ltd. v. Sar- beswar Guru, AIR 1985 Orissa 270, it was expressly observed that the creditor can sue both the debtor and surety together or he can sue the surety alone.

40. From the conjoint readings of these two Sections, it is evident and is also a settled proposition of law that the liability of the guarantor is co- existent with that of the principal borrower and the contract of guarantee is independent of the contract to the principal borrower. The lender is at liberty to seek a separate remedy for recovery of the loan due from the principal borrower, from the guarantor. However, the only condition is that the guarantor is entitled to the adjustment of the amounts which may have been made by the principal borrower.

41. In the present case, the plaintiff had arrived at a compromise dated 23rd August, 2012 with defendant No.1 to 2 who are the principal borrower and guarantors for the sum of Rs. 8.55 Crores towards full and final settlement. However, in Clause 6(h) right was specifically reserved by the plaintiff to continue the suit against the remaining defendants in case of default of settlement. This Agreement is well within the parameters of law Signature Not Verified CS(OS) 2613/2000 Page 18 of 21 Digitally Signed By:PRIYANKA ANEJA Signing Date:09.12.2022 12:29:27 2022/DHC/005404 defining the liabilities of the guarantor and thus, as held by the learned Single Judge and the Division Bench, the plaintiff is entitled to continue the suit against defendant No.4 to 8.

42. In so far as reframing of issues is concerned, there is no prayer with regard to foreclosure of mortgage. Rather as already mentioned above, the plaintiff has been claiming that defendant nos. 3 & 4 stood surety and submitted collateral security for and on behalf of defendant no.1. Except claiming it to be, equitable mortgage in respect of the Qutab Enclave property in Gurgaon as created by defendant no.3 & 4 in paragraph 19 of the plaint none of the incidents of an equitable mortgage have been pleaded. In fact, from the comprehensive reading of the plaint it emerges that defendant nos. 3 & 4 had stood surety and by way of collateral security had deposited their title documents of their property. Interestingly, the plaintiff has not even placed on record the copy of the title documents pertaining to this Gurgaon property of the defendant nos. 3 & 4.

43. Furthermore, Chapter IV of Transfer of Property Act, 1882 defines in detail about various kinds of mortgages and provides for retention of mortgage and foreclosure. However, there is not a single averment in the entire plaint in regard to either retention or foreclosure nor any Notice has been served informing defendant no.4 about the foreclosure of the alleged mortgage by the plaintiff on account of non-payment of the loan amount. It would not be apposite to reiterate here that an conditional compromise in full and final settlement of the plaint had been entered by plaintiff and defendant nos. 1 to 3, and in fact, about 6.5 Crores had also been received by the plaintiff from the defendant nos. 1 to 3. No notice from the plaintiff Signature Not Verified CS(OS) 2613/2000 Page 19 of 21 Digitally Signed By:PRIYANKA ANEJA Signing Date:09.12.2022 12:29:27 2022/DHC/005404 stating the balance amount which was due and recoverable from defendant no.4 or in respect of which the plaintiff intended to foreclose the alleged mortgage.

44. Furthermore, Section 7 of the Court Fees Act, 1870 provides that in the suits against a mortgagee for recovery of the property mortgaged or for foreclosure, the Court fee is payable according to the principal money expressed to be secured by the instrument of mortgage. The plaintiff has not assessed or paid any Court fee for the alleged foreclosure.

45. In the relief as well the plaintiff has simplicitor sought recovery of various amounts from the defendants and no foreclosure of any mortgage has been sought against any of the defendants. Therefore Issue No. 1 framed by Order dated 07th May, 2015 is liable to be deleted.

46. The Ex-parte issues as framed on 07.05.2015 were as under:

"(i) Whether defendant No.4 created a equitable mortgage of residential land bearing No.A-

30/9, DLF, Qutab Enclave, Phase-I, Gurgaon, Haryana? If so, its effect? OPP

(ii) Whether defendant no.4 is liable to pay any amount to plaintiff ?

(iii) Whether there is any privity of contract between the plaintiff and defendants No.5 to 8? OPP

(iv) Whether defendants No.5 to 8are liable to pay any amount to the plaintiff? If so, howmuch?

OPP

(v) Relief."

47. In the light of the facts as asserted in the plaint, the issue no.1 is deleted and the issues as framed on 07th May, 2015 are reframed as under:

(i) Whether defendant No.4 is liable to pay the due amount having stood as a guarantor for the loan Signature Not Verified CS(OS) 2613/2000 Page 20 of 21 Digitally Signed By:PRIYANKA ANEJA Signing Date:09.12.2022 12:29:27 2022/DHC/005404 taken by defendant No.1? If yes, then what amount? OPP
(ii) Whether Clause 6(h) of the Agreement dated th 20 September, 1994 is not binding on the defendants? OPD
(iii) Whether there is no cause of action against defendant No.4? OPD
(iv) Whether there is any privity of contract between the plaintiff and defendants No.5 to 8? OPP
(v) Whether defendants No.5 to 8 are liable to pay any amount to the plaintiff? If so, then what amount?

OPP

(vi) Relief.

48. In view of the above discussion, the application is allowed and the Issues are reframed as stated above.

49. The application is accordingly disposed of.

CS(OS) 2613/2000

50. List before the Joint Registrar on 10.01.2023 for recording of evidence.

(NEENA BANSAL KRISHNA) JUDGE DECEMBER 08, 2022 va Signature Not Verified CS(OS) 2613/2000 Page 21 of 21 Digitally Signed By:PRIYANKA ANEJA Signing Date:09.12.2022 12:29:27