Supreme Court of India
O.N.G.C. And Anr vs Assn. Of Natural Gas Consuming Inds. And ... on 26 July, 2001
Equivalent citations: AIR 2001 SUPREME COURT 2796, 2001 AIR SCW 2876, 2001 (2) UJ (SC) 1369, (2001) 6 JT 156 (SC), 2001 (6) JT 156, 2001 ALL CJ 2 1634, 2001 (2) ARBI LR 696, 2001 (4) LRI 854, 2001 (5) SCALE 25, 2001 (6) SCC 627, (2001) 3 SCJ 286, (2001) 45 ALL LR 293, (2002) 3 RECCIVR 314, (2002) 1 GUJ LR 618, (2002) 2 MAD LW 474, (2001) 2 ARBILR 696, (2001) 5 SUPREME 683, (2001) 5 SCALE 25, (2001) WLC(SC)CVL 669, (2002) 2 GCD 1572 (SC), (2002) 1 BLJ 372
Bench: B.N. Kirpal, N. Santosh Hegde
CASE NO.: Appeal (civil) 8530-8540 of 1983 PETITIONER: O.N.G.C. AND ANR. RESPONDENT: ASSN. OF NATURAL GAS CONSUMING INDS. AND ORS. DATE OF JUDGMENT: 26/07/2001 BENCH: B.N. KIRPAL & N. SANTOSH HEGDE JUDGMENT:
JUDGMENT I.A. Nos. 190-200.
2001 Supp(1) SCR 50 The only question which arises for consideration in these applications filed by the Oil & Natural Gas Commission (for short "ONGC") relates to the demand of interest from the respondents subsequent to the appeal with regard to fixation of price of natural gas having been decided by this Court Briefly stated the facts are that the respondents had entered into agreements with the applicant whereby they had agreed to take natural gas from the applicant for the purpose of the industries run by them. It is not in dispute that there were written contracts executed between the applicant on the one hand and the various companies, namely, the respondents on the other. The agreements, in question, have stipulated the price payable and also contained terms inter alia to the effect as to when the payment would be made and, in the event of failure to make the payment, the rate of interest which would be paid. This was provided in clauses similar to Clause 5.01 read with Clause 5.02 which read as follow "5.01. The SELLER shall issue and send to the BUYER invoices covering the total quantity of GAS delivered hereunder by the SELLER during each month for payment. The BUYER shall pay in full within ten (10) days of the receipt of such invoice the amount so mentioned in such invoices. For this purpose a month would commence at 0700 hours of first day of "a month" and end at 0.7000 hours of the first day of the following month. In case there is any dispute regarding the quantities of GAS supplied, the BUYER shall not with hold payment on this ground. After making full payment, the BUYER shall lodge his claims to the SELLER giving full particulars within a period of (14) fourteen days from the date of making the payment 5.02. The BUYER shall pay interest on all delayed payments at the rate of half (0.5%) per cent higher than the rate of interest payable by the SELLER on cash credit facility from the State Bank of India from time to time. Delayed payment means any payment not received within the period in Clause 5.01 mentioned above."
The contracts came to an end on 30th March, 1979 and the applicant proposed that the contract should be renewed but at the enhanced price of gas. The respondents thereupon filed a writ petition before the Gujarat High Court challenging the increase in the price of gas as fixed. By an interim order, the High Court directed the applicant to supply gas at the old rate of Rs. 504 per 1, 000M3. Subsequently, by an order dated 29th October, 1982, the High Court increased the interim price to Rs. 1, 000 per 1, 000M3 By judgment dated 30th July, 1983 the High Court allowed the writ petition and set aside the price which had been determined by the applicant. Pursuant to a certificate of fitness having been granted, appeals were filed in this Court. The interim order of the High Court continued to remain in operation and the respondents received the gas for which it paid interim price of Rs. 1000 per 1000M3 By judgment dated 4th May, 1990 reported as 1990 (2) JT 516 = 1990 (S) SCC 397, this Court upheld the price fixed by the applicant and allowed the appeals filed by ONGC During the pendency of these appeals on 15th April, 1987, an interim order was passed which was similar in terms to the one which had been passed by the High Court, namely, that the supply of gas to the respondent shall not be discontinued and they would be charged at the rate of Rs. 1, 000 per 1000 cubic metres After the appeals were allowed, the applicants herein became entitled to receive the difference in the price of gas. The applicants in addition to the said principal amount also demanded interest thereon in terms of the aforesaid Clause 5.02. When payment was not made, IA Nos. 1-11 and 23-33 were filed in this Court. On 6th of April, 1993, this Court considered the case of the respondents and put them in three different categories. It is not necessary to deal with this in any great extent except to note that the principal amount was allowed to be paid in instalments as far as Category-I cases were concerned but in the other cases who did not offer to pay off the principal amount in instalments the ONGC was entitled to recover the entire dues. The third category related to those cases who because of the financial constraints had become sick. While allowing the payments of the principal amount by instalments in order dated 6th April, 1993, it was observed that after the principal amount had been paid, the applications were to be listed for further directions including the direction regarding payment of interest claimed by ONGC. In a subsequent order of 10th August, 1993 in IAs 1-11, it was directed that the said IAs will remain pending and would be listed for hearing regarding directions concerning payment of interest after the principal amount is paidIt is not in dispute that the payment of the principal amount has been made in terms of this Court's aforesaid order of 6th April, 1993. It is thereafter that the present applications have been filed claiming interest on the balance amount of principal which was paid as a consequence of this Court's judgment dated 4th May, 1990 Mr. B. Sen, the learned Senior Counsel appearing for the ONGC, submits that the amount of interest which is payable should be calculated on the basis of the terms of aforesaid Clause 5.02. He contends that this was the term which was agreed to between the parties and the respondents knew about by the same. In the alternative, it is submitted, that on the principle of restitution, inasmuch as the respondents had got an advantage by order of the Court of not paying the amount demanded by the ONGC, the respondents should pay interest on the amount they were ultimately required to pay because ONGC had been deprived of the use of the said money. For the purpose of computing the amount of interest by way of restitution, he submits that the Court should take into consideration that the parties had earlier agreed that the rate of interest would be as specified in the aforesaid Clause 5.02 Mr. M. L. Verma, the learned Senior Counsel for the respondents, submitted that the interest was not payable because the contracts had come to an end on 31st March, 1979. He further submits that the judgment dated 4th May, 1990 did not require the payment of any interest and therefore the question of the respondents being required to comply with the terms of aforesaid Clause 5 does not arise In our opinion, the ONGC is entitled to claim interest from the respondents for the delayed payment of the principal amount. It is true that the contracts between the parties came to an end on 31st of March, 1979. Thereafter the gas would have been supplied only if a fresh written contract had been entered into which was not done. The respondents, however, chose to approach the High Court and by order dated 30th March, 1979 the Court premitted the respondents herein to pay on the same terms "as at present" and ONGC was required to continue to supply the gas. The effect of this clearly was that except with regard to the amount of price which was payable, which was in dispute, the rest of the terms of the agreements which had been entered into between the parties were impliedly continued. It is for this reason that in the order dated 30th March, 1979 the expression used is on the same terms "as at present". In a sense, by an order of the Court, the contracts continued or were renewedEven if this be not so there can be little doubt that on the principle of restitution the ONGC is entitled to be compensated. It is now well-settled by series of decisions of this Court that where as a result of interim orders of this Court, payment is not made but subsequently after the case is disposed of money is required to be paid then the recipient would be entitled to charge interest by way of restitution. For this Mr. B. Sen had drawn our attention to - Kerala State Electricity Board vs. MRF Ltd. 1996 (1) SCC 597 ), Gursharan Singh and others vs. NDMC and others 1996 (2) SCC 459 ), Kanoria Chemicals & Industries Ltd. and others vs. U.P.S.E.B. and others 1997 (5) SCC 772 ), Calcutta Jute Manufacturing Co. and another vs. Commercial Tax Officer and others 1997 (6) SCC 262 ), Kartar Singh alias Naranjan Singh and others vs. State of Punjab 1995 (4) SCC 101 ), and Agricultural & Processed Food Products vs. Oswal Agro Furane and others 1996 (4) SCC 297 ). It would be sufficient to refer here to one passage from the decision in the Gursharan Singh's case (supra), where at page 466 the Court observed as follows "In view of the legal maxim" actus curiae nemipem gravabit "which means that an act of court shall of the matter has been examined by this Court in the case of Raj Kumar Dey v. Tarapada Dey, 1987 (4) SCC 398 ]. Although in the interim orders it has not been stated that in event of dismissal of the appeals and the writ petition, the appellants and the writ petitioner shall be liable to pay interest over the arrears of the licence fee, but that shall not debar this Court from passing any order in respect of payment of reasonable interest over the said amount."
From the aforesaid decision, it is clear that even if in the main judgment on 4th May, 1990 no direction was given with regard to the payment of interest, the ONGC cannot be deprived of its right to claim restitution. The said decision upheld the price which was charged by the ONGC and did not give any specific direction requiring payment of the principal amount or the interest to be paid. Merely because this was not done, does not mean that the right of ONGC to get the money due to it had come to an end. The dear implication of the disposal of the appeals would be that the interim orders which had prohibited the ONGC from realising any sum in addition to the one fixed by the interim order came to an end and the ONGC would thereafter claim the money due to it. ONGC was under an obligation by virtue of the interim orders to comply with the terms of the earlier contracts and to supply gas in the manner provided thereunder. This part of the contract was performed by the ONGC who thus became entitled to recover from the industries the price which had originally been charged by them. For the late payment of the amount, the contract in Clause 5 had contemplated payment of interest at the rate and the manner specified therein. This would be, in our opinion, a correct measure in determining the quantum of restitutionFor the aforesaid reasons, we allow these applications and hold that the ONGC is entitled to claim interest from the respondents at the rate specified in Clause 5 of the erstwhile agreements but the cases of respondents - Sarabhai Common Services and Alembic Chemicals Ltd. (now known as "Alembic Ltd.") are dealt with separately and are adjourned by eight weeks It is evident that by now the amount payable by the respondents has become quite large. Mr. B. Sen in all his fairness submits that as was done by the interim order of 6th April, 1993 with regard to payment of the balance sum of principal amount, in the case of interest also this Court may, similarly, permit the payment of interest within a period of five years We, therefore, hold that if within two months from today undertakings are furnished by the Managing Directors of the respondent-Companies that the amount of interest claimed by the ONGC would be paid in instalments, the said industries would be entitled to pay interest in 60 monthly instalments. The instalments would commence from one month after the undertaking is so furnished. In such an event there will be no further interest on the amount payable, but in the case of any two defaults the whole amount due would become immediately payable. The payments should be made by the 10th day of every calendar month. If no such undertaking is given within a period of two months from today. ONGC would be entitled to recover the entire amount due and payable as determined by this order and till payment is received the defaulter would be liable to pay interest upon it at the rate specified in the aforesaid Clause 5 The amount payable as of today will be intimated by the ONGC to the industries within two weeks from today. In case there is no dispute with regard to the calculation of the amount demanded the respondents would be at liberty to approach this Court within two weeks of the demand so raised. Securities shall continue till the entire payment is made. I.As. are allowed