Delhi High Court
Itc Limited vs Mahavir Singla on 10 February, 2023
Author: Navin Chawla
Bench: Navin Chawla
Neutral Citation Number: 2023/DHC/001011
$~4
* IN THE HIGH COURT OF DELHI AT NEW DELHI
Date of decision: 10th February, 2023
+ CS(COMM) 613/2016
ITC LIMITED ..... Plaintiff
Through: Mr.Anil K. Kher, Sr. Adv. with
Mr.Ankur Gosain, Mr.Kunal
Kher, Advs.
versus
MAHAVIR SINGLA ..... Defendant
Through: Mr.Mahesh Kumar and
Mr.Shubham Gupta, Advs
CORAM:
HON'BLE MR. JUSTICE NAVIN CHAWLA
NAVIN CHAWLA, J. (ORAL)
I.A.2592/2023
1. For the reasons stated in the application, the delay in filing the written submissions is condoned.
2. The application stands disposed of.
I.A.1220/20163. This suit has been filed under Order XXXVII of the Code of Civil Procedure, 1908 (hereinafter referred to as the 'CPC') seeking recovery of an amount of Rs.1,97,37,562/- alongwith interest due thereon from the defendant, alleging therein that the plaintiff had sold and delivered various educational and stationery products from time to time to the defendant on the basis of various requisitions/orders made by the defendant, both personally as also telephonically. The defendant had been making on account payments in respect to various Signature Not Verified Digitally Signed By:SUNIL Signing Date:14.02.2023 16:46:32 CS(COMM) 613/2016 Page 1 of 12 Neutral Citation Number: 2023/DHC/001011 invoices received by it from time to time, which were duly credited by the plaintiff in its Books of Account. Taking advantage of the credit policy of the plaintiff ranging between 30 days and 120 days from the date of the sale, disbursed payments against such invoices were made by the defendant. It is asserted that the defendant duly acknowledged and confirmed an outstanding amount of Rs.53,85,094/- to be due and payable by it as on 31.12.2012. Even thereafter, the relationship between the parties continued and the total outstanding of the defendant increased to Rs.1,37,14,063/-. As the defendant was not making the payment, the plaintiff issued a legal notice dated 09.12.2013 followed by another notice dated 26.06.2014 to the defendant claiming the above amount. The defendant did not reply to the said notices, forcing the plaintiff to file the present suit.
4. In its application seeking leave to defend, the defendant denies the alleged acknowledgement of debt stating that his signatures have been forged on the said documents. As far as the future transactions are concerned, the defendant states that no such supplies were received by the defendant.
5. The learned counsel for the defendant further submits that, in any case, as the present suit has been filed relying upon the purported ledger of the plaintiff of the transactions between the parties, the same is not maintainable under Order XXXVII as a Summary suit. In support, he places reliance on the judgments dated 15.09.2016 of this Court in Inventa Cleantec Pvt. Ltd. v Amit Mudgal, 2016 SCC OnLine Del 5144; Associates India Financial Services (P) Ltd. v. Atwal and Associates and Ors., 2012 SCC OnLine Del 4150 and Juki Singapore Pte Ltd. v. Jay Cee Enterprises Pvt. Ltd. and Ors., 2009 SCC OnLine Del 4284.
Signature Not Verified6. The learned counsel for the defendant further submits that the Digitally Signed By:SUNIL Signing Date:14.02.2023 16:46:32 CS(COMM) 613/2016 Page 2 of 12 Neutral Citation Number: 2023/DHC/001011 defendant has raised substantial defence in the suit inasmuch as the document of acknowledgement relied upon by the plaintiff has been denied and alleged by the defendant as a forged document. He further submits that the fact of any supply being made against the subsequent invoices is also denied by the defendant and would need to be proved by the plaintiff in the trial. Placing reliance on the judgments of the Supreme Court in B.L. Kashyap and Sons Ltd. v. JMS Steels and Power Corporation and Anr., (2022) 3 SCC 294; IDBI Trusteeship Services Ltd. v. Hubtown Ltd., (2017) 1 SCC 568 and of the High Court of Gujarat in Jashbhai Motibhai Patel v. Hasmukhbhai Ravjibhai Patel, 1990 SCC OnLine Guj 74, he submits that the present case would warrant grant of an unconditional leave to defend.
7. In rejoinder, the learned senior counsel for the plaintiff has asserted that the denial of the acknowledgment by defendant is mala fide. He submits that, in fact, relying upon the same acknowledgement of debt, the plaintiff had addressed two legal notices to the defendant to which the defendant did not give any reply. The defendant also did not deny the fact of executing the said acknowledgment.
8. On future supplies, he has drawn my attention to the fact that the subsequent invoices have been filed by the defendant himself. The plaintiff has also filed the delivery challans evidencing the proof of the delivery of the goods there-against. The said delivery challans bear the acknowledgment of the receipt of the goods by the defendant.
9. The learned counsel for the defendant, however, submits that the said delivery challans do not bear the acknowledgment of the defendant and are denied by the defendant.
10. I have considered the submissions made by the learned counsels Signature Not Verified for the parties.
Digitally Signed By:SUNIL Signing Date:14.02.2023 16:46:32 CS(COMM) 613/2016 Page 3 of 12Neutral Citation Number: 2023/DHC/001011
11. As far as the plea of non-maintainability of the Suit claiming recovery of an amount based on multiple invoices, part-payments, and basically on a ledger, under Order XXXVII of the CPC is concerned, in Inventa Cleantec Pvt. Ltd (supra), this Court has observed as under:
"15. Rather, the plaint expressly pleads "The present suit of the plaintiff is based on Bills/Invoices/Ledger Accounts between both the parties", "That a sum of Rs.4,79,371/- (Four Lakh Seventy Nine Thousand Three Hundred Seventy One Rupees only) is outstanding against the defendant as per Bills/Invoices, Ledger Accounts maintained by the plaintiff, and defendant is liable to pay the same". The respondent/plaintiff does not unequivocally plead the suit to be based on invoices and has sued also on Ledger Account. The respondent/plaintiff does not plead that the invoices bear the signature of the appellant/defendant and constitute a written contract. It is also not pleaded that the appellant/defendant signed the ledger in acknowledgment of correctness of entries therein or in admission of liability for the amount shown outstanding therein. Thus, from a reading of the plaint, the suit cannot be said to be falling in any of the categories prescribed in Order XXXVII Rule 1(2) and summons under Order XXXVII ought not to have been issued. If the suit, on a reading of the plaint, is found to be not maintainable under Order XXXVII, it cannot become maintainable on a reading of the application filed for leave to defend. The admission in the application for leave to defend though may entitle a plaintiff to a decree on admission is otherwise incapable of converting a suit which on averments in plaint is not maintainable under Order XXXVIII, maintainable thereunder.
16. The respondent/plaintiff here, is found to have sued for balance price, as outstanding in the account of the appellant/defendant in the ledger of the respondent/plaintiff, of the goods sold, supplied and delivered and such a suit Signature Not Verified Digitally Signed By:SUNIL Signing Date:14.02.2023 16:46:32 CS(COMM) 613/2016 Page 4 of 12 Neutral Citation Number: 2023/DHC/001011 does not fall in Order XXXVII Rule 1(2), to be maintainable thereunder. It was so held by this Court in Dentsply India Pvt. Ltd. v. Excel International MANU/DE/0450/2001 : 92 (2001) DLT 145 and by me in Mahinder Kumar v. Anil Kumar MANU/DE/1331/2009"
(Emphasis supplied)
12. In Juki Singapore Pte Ltd. v. Jay Cee Enterprises Pvt. Ltd. and Ors (supra), another learned Single Judge of this Court has observed as under:
"9. Order 37 of the CPC was intended to be an exception to the ordinary adversarial adjudicatory process adopted in this country and in which process certain delays owing to the requirement of giving opportunity of being heard and lead evidence were implicit. It was thought that where the suit was only for recovery of money on the basis of a document, the genuineness whereof could not be doubted or where owing to the existence of a written document disclosing the amount claimed in the suit, it was expedient to shift the onus to the defendant, it was enacted that the defendant would not be entitled to contest the suit till satisfies the Court that he had a defence. However, I find myself unable to apply the said principles to the instant suit. I am unable to deduce from any document or documents the amount due. Merely because the claim is based on documents would not make the suit fall under Order 37 of the CPC. Claims in a large number of suits are based on documents but such suits do not fall under Order 37. Where a large number of documents have to be collated, interpreted and effect thereof to be adjudicated in juxtaposition of other documents, merely because the suit is based on documents would not make it fall under Order 37 of the CPC. That is the position in the present case."
(Emphasis supplied)
13. The same learned Single Judge in Associates India Financial Services (P) Ltd. v. Atwal and Associates and Ors. (supra), relying Signature Not Verified upon an earlier judgment in M/s K&K Health Care Pvt. Ltd. v. M/s Digitally Signed By:SUNIL Signing Date:14.02.2023 16:46:32 CS(COMM) 613/2016 Page 5 of 12 Neutral Citation Number: 2023/DHC/001011 Pehachan Advertising, 2012 SCC OnLine Del 426, observed as under:
"5. The object of an Order 37 CPC suit is that on the basis of the documents specified therein the liability towards the plaintiff is admitted. Only when the liability which is admitted in the dishonoured instrument or in the written document containing a liquidated demand as payable to the plaintiff, suits can be filed under Order 37 CPC. Those suits claiming amounts which are only balances due at the foot of account cannot be treated as falling under Order 37 CPC because the suit claim is based on the account and the amount claimed is not a liquidated amount arising/payable to the plaintiff on an instrument on the limited types which are the subject matter of Order 37 CPC. Entries and statements of account have necessarily to be proved as per Section 34 of the Evidence Act,1872 for the balance at the foot of the account to be arrived at. The present suit plaint also makes no mention of any written acknowledgment of debt, which may have amounted to a written agreement containing the liquidated demand with interest arising."
(Emphasis supplied)
14. The learned senior counsel for the plaintiff, placing reliance on the judgment of this Court in Sunpro Integrated Communication Services Ltd. v. Capricot Technologies Pvt. Ltd & Anr., 2020 SCC OnLine Del 2284, submits that a suit under Order XXXVII of the CPC can be maintained even on the basis of an amount outstanding on invoices. In my opinion, the said judgement cannot come to the aid of the plaintiff. In the said case, the appellant therein had raised a purchase order. In lieu of the purchase order, the appellant had issued two cheques. The items supplied by the respondent as per the purchase order were successfully installed. It was the case of the respondent that the two invoices were raised and duly accepted/signed by the Signature Not Verified representative of the appellant. Out of the two cheques issued by the Digitally Signed By:SUNIL Signing Date:14.02.2023 16:46:32 CS(COMM) 613/2016 Page 6 of 12 Neutral Citation Number: 2023/DHC/001011 appellant, one was dishonoured. It was the case of the respondent that the appellant had issued another cheque of lower amount, thus leaving the balance payable. It was on those facts that the learned Single Judge of this Court observed as under:
"9. Admittedly, in the present case, there is on record a tax invoice bearing No. DL/2012- 2013/0665 dated 03.10.2012 in the sum of Rs.13,54,554/-, out of which an amount of Rs.5,42,900/- was admittedly paid and thus suit for the balance of such tax invoice is maintainable under Order 37 CPC. The argument of learned counsel for the appellant viz. para 17 of the plaint reveals the suit is essentially based upon the balance of an impugned cheque, is however incorrect, as the plaint need to be read in total and not in piecemeal."
15. Clearly, the above factual situation does not operate in the present case. In the present case, the claim of the plaintiff is not on the basis of a single supply for which payments were being made by the defendant in part. There are multiple invoices alleged to be raised by the plaintiff and multiple payments were made by the defendant. Clearly, the present suit is based on accounts maintained of the multiple transactions and not on documents mentioned in Rule 1(2)(a) of Order XXXVII of the CPC or for recovery of a debt or liquidated demand in money based on a written contract.
16. In view of the law expended by this Court in the above judgments, the present suit is not maintainable under the provision of Order XXXVII of the CPC.
17. At this stage, I would also note that the defendant has also raised a defence of the acknowledgment relied upon by the plaintiff to be a forged document. He further denies the delivery challans which have been relied upon by the plaintiff in support of its claim that the Signature Not Verified goods against the subsequent invoices were duly delivered to the Digitally Signed By:SUNIL Signing Date:14.02.2023 16:46:32 CS(COMM) 613/2016 Page 7 of 12 Neutral Citation Number: 2023/DHC/001011 defendant. These, therefore, would be disputed questions of fact and would require evidence. At this stage, it cannot be said that the defence raised by the defendant is so sham so as to deny the leave to defend. In case the defence raised by the defendant is ultimately found to be false and deliberately made only to deny the plaintiff its dues, the Court is not powerless and can deal with the said defendant at an appropriate stage. In this regard, the law for grant or denial of leave to defend has been recently expounded by the Supreme Court in B.L. Kashyap and Sons Ltd. (supra), in the following words:
"33.1. As noticed, if the Defendant satisfies the Court that he has substantial defence, i.e., a defence which is likely to succeed, he is entitled to unconditional leave to defend. In the second eventuality, where the Defendant raises triable issues indicating a fair or bonafide or reasonable defence, albeit not a positively good defence, he would be ordinarily entitled to unconditional leave to defend. In the third eventuality, where the Defendant raises triable issues, but it remains doubtful if the Defendant is raising the same in good faith or about genuineness of the issues, the Trial Court is expected to balance the requirements of expeditious disposal of commercial causes on one hand and of not shutting out triable issues by unduly severe orders on the other. Therefore, the Trial Court may impose conditions both as to time or mode of trial as well as payment into the Court or furnishing security. In the fourth eventuality, where the proposed defence appear to be plausible but improbable, heightened conditions may be imposed as to the time or mode of trial as also of payment into the Court or furnishing security or both, which may extend to the entire principal sum together with just and requisite interest. xxx 33.3. Therefore, while dealing with an application seeking leave to defend, it would not be a correct approach to proceed as if denying the leave is the Rule or that the leave Signature Not Verified to defend is to be granted only in exceptional Digitally Signed By:SUNIL Signing Date:14.02.2023 16:46:32 CS(COMM) 613/2016 Page 8 of 12 Neutral Citation Number: 2023/DHC/001011 cases or only in cases where the defence would appear to be a meritorious one. Even in the case of raising of triable issues, with the Defendant indicating his having a fair or reasonable defence, he is ordinarily entitled to unconditional leave to defend unless there be any strong reason to deny the leave. It gets perforce reiterated that even if there remains a reasonable doubt about the probability of defence, sterner or higher conditions as stated above could be imposed while granting leave but, denying the leave would be ordinarily countenanced only in such cases where the Defendant fails to show any genuine triable issue and the Court finds the defence to be frivolous or vexatious."
(Emphasis supplied)
18. In IDBI Trusteeship Services Ltd. (supra), the Supreme Court laid down the principles governing grant of Leave to Defendant under Order XXXVII Rule 3 of the CPC in the following words:
"17. Accordingly, the principles stated in para 8 of Mechelec's case will now stand superseded, given the amendment of Order 37 Rule 3, and the binding decision of four judges in Milkhiram's case, as follows:
17.1. If the defendant satisfies the court that he has a substantial defence, that is, a defence that is likely to succeed, the plaintiff is not entitled to leave to sign judgment, and the defendant is entitled to unconditional leave to defend the suit;
17.2. if the defendant raises triable issues indicating that he has a fair or reasonable defence, although not a positively good defence, the plaintiff is not entitled to sign judgment, and the defendant is ordinarily entitled to unconditional leave to defend; 17.3. even if the defendant raises triable issues, if a doubt is left with the trial judge about the defendant's good faith, or the genuineness of the triable issues, the trial Judge may impose conditions both as to time or mode of trial, as well Signature Not Verified as payment into court or furnishing Digitally Signed By:SUNIL Signing Date:14.02.2023 16:46:32 CS(COMM) 613/2016 Page 9 of 12 Neutral Citation Number: 2023/DHC/001011 security. Care must be taken to see that the object of the provisions to assist expeditious disposal of commercial causes is not defeated. Care must also be taken to see that such triable issues are not shut out by unduly severe orders as to deposit or security;
17.4. if the defendant raises a defence which is plausible but improbable, the trial Judge may impose conditions as to time or mode of trial, as well as payment into court, or furnishing security. As such a defence does not raise triable issues, conditions as to deposit or security or both can extend to the entire principal sum together with such interest as the court feels the justice of the case requires.
17.5. if the defendant has no substantial defence and/or raises no genuine triable issues, and the court finds such defence to be frivolous or vexatious, then leave to defend the suit shall be refused, and the plaintiff is entitled to judgment forthwith;
17.6. If any part of the amount claimed by the plaintiff is admitted by the defendant to be due from him, leave to defend the suit, (even if triable issues or a substantial defence is raised), shall not be granted unless the amount so admitted to be due is deposited by the defendant in court."
19. At this stage, the learned senior counsel for the plaintiff submits that the defendant in its application seeking leave to defend has admitted that it had issued an acknowledgment of the amount due and payable as in November, 2012. He submits that in the facts of the present case, the defendant should be asked to secure at least this amount. He submits that pursuant to the order dated 21.10.2019, the defendant had filed an affidavit dated 12.02.2020, and in paragraph 3 thereof Signature Not Verifiedhe admits that the outstanding against the defendant as on Digitally Signed By:SUNIL Signing Date:14.02.2023 16:46:32 CS(COMM) 613/2016 Page 10 of 12 Neutral Citation Number: 2023/DHC/001011 30.11.2012 was Rs.39,79,297/-.
20. I am not persuaded by the submission made by the learned senior counsel for the plaintiff. The said affidavit in paragraph 4 and 5 thereof, subsequent to the above admission, also states that an amount of Rs.35 Lakh has been paid by the defendant after such acknowledgment and the defendant also claims credit notes of Rs.14,21,807/-. The affidavit cannot be read in parts to infer an admission of liability. The affidavit has to be read as a whole.
21. As far as claim of payments made by the defendant post the acknowledgment of November 2012, the plaintiff disputes the payment made as also states that these were against further supplies made post the acknowledgment. The learned senior counsel for the plaintiff submits that the defendant has not given details of further supply made to the defendant and is also not entitled to the credit note.
22. In my opinion, even the above plea of the plaintiff would also require the parties to lead their respective evidence and therefore, entitle the defendant to the unconditional leave to defend this Suit..
23. In view of the above, the application is allowed. The defendant is granted leave to defend the present suit.
CS(COMM) 613/2016 & I.A. 11612/2015
24. The defendant shall file the written statement/reply to the application within a period of four weeks from today. Along with the written statement, the defendant shall also file the affidavit of admission/denial of the documents of the plaintiff, without which the written statement shall not be taken on record.
25. Liberty is given to the plaintiff to file a replication within a period of four weeks of receipt of copy of the written statement. Along with the replication, if any, filed by the plaintiff, the affidavit of Signature Not Verified admission/denial of documents of the defendant be filed by the Digitally Signed By:SUNIL Signing Date:14.02.2023 16:46:32 CS(COMM) 613/2016 Page 11 of 12 Neutral Citation Number: 2023/DHC/001011 plaintiff, without which the replication shall not be taken on record.
26. If any of the parties wish to seek inspection of any documents, the same shall be sought and given within the timelines.
27. List before the learned Joint Registrar (Judicial) on 26 th May, 2023.
NAVIN CHAWLA, J FEBRUARY 10, 2023/Arya Signature Not Verified Digitally Signed By:SUNIL Signing Date:14.02.2023 16:46:32 CS(COMM) 613/2016 Page 12 of 12