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 8, Cited by 0]

Delhi District Court

State Bank Of India vs Mohan Singh on 9 September, 2024

                                                                               DLST010049642024




                                                     Presented on : 16.05.2024
                                                     Registered on : 17.05.2024
                                                     Decided on    : 09.09.2024
                                                     Duration      : 3 months & 24 days

                        IN THE COURT OF DISTRICT JUDGE
                       (COMMERCIAL COURT) (DIGITAL-04),
                       SOUTH, SAKET COURTS, NEW DELHI

         Presiding Officer: Sh. SANJEEV KUMAR SINGH
                     CS (Comm) No. 248/2024
In the matter of:

STATE BANK OF INDIA
Branch Dr. Ambedkar Nagar
Sector 1, Tigri New Delhi-110080
Through Its AR.                                                                ............Plaintiff
                         Vs.
1. MOHAN SINGH
S/o Ramesh Singh
R/o 8, AB, Railway Colony,
Tilak Brij, New Delhi-110001.

2. NORTHERN RAILWAY CENTRAL HOSPITAL (deleted vide order
dated 17.05.2024)
Basant Lane, New Delhi-110001.         .........Defendants


          Date of institution                                    :             17.05.2024
          Date on which argument was concluded                   :             05.09.2024
          Date of pronouncement of the order                     :             09.09.2024

                             EX-PARTE JUDGMENT

1.                 This suit has been filed for recovery of an amount of Rs.
15,72,316/- along with pendente-lite and future interest @ 11.55 % per
annum with till payment/realization in favour of the plaintiff.



CS (Comm) No. 248/24              State Bank of India vs. Mohan Singh & Anr.                    Page 1 of 9
                                                                                       Digitally signed
                                                               SANJEEV                 by SANJEEV
                                                               KUMAR                   KUMAR SINGH
                                                                                       Date: 2024.09.09
                                                               SINGH                   18:04:55 +0530
 BRIEF FACTS AS PER PLAINT ARE AS UNDER:

2. The version of the plaintiff is that the plaintiff bank is a body corporate constituted under the State Bank of India, 1955 having its Corporate Office at Madame Cama Road, Nariman Point, Mumbai- 400021 and its Branch Office at Ambedkar Nagar, Sector-1, (Tigri), Branch Code 04843, New Delhi-110080. It is further stated that the present suit has been filed through Sh. Niranjan Kumar, Branch Manager / AR of the plaintiff bank, who has been authorized by the Bank vide Gazette Notification dated 27.03.1987.

3. It is further the version of the plaintiff that on 23.11.2022 defendant approached the plaintiff bank at Ambedkar Nagar, Sec. 01 (Tigri) Branch with loan application for grant of personal loan.

4. It is further averred that after executing necessary and relevant documents i.e. loan application form, arrangement letter, personal loan agreement, arrangement letter, consent form and irrevocable SI issued by defendant no. 2 all dated 24.11.2022 and assurance given by defendant no. 2 by way of these documents, plaintiff bank granted personal loan (under Xpress Credit Scheme) of Rs. 15,00,000/- to defendant no. 1 vide Loan Account No. 4144986068-6 carrying interest @ 11.55% p.a which was repayable in 64 EMI's of Rs. 28,667/- each as agreed in the Personal Loan Agreement.

5. It is further stated that defendant proceeded on unsanctioned and unauthorized leave from his services with defendant no. 2 and due to that reason salary account of defendant has been put on hold which has further hindered the deduction of EMIs towards loan account.

CS (Comm) No. 248/24 State Bank of India vs. Mohan Singh & Anr. Page 2 of 9 Digitally signed
                                                          SANJEEV               by SANJEEV
                                                          KUMAR                 KUMAR SINGH
                                                                                Date: 2024.09.09
                                                          SINGH                 18:05:23 +0530

6. It is further stated that defendant had miserably failed to adhere to financial discipline and defaulted in making regular payments even after several reminders issued by the plaintiff to the defendants. It is further stated that on 21.12.2023, plaintiff issued a Legal Notice to the defendant, calling upon the defendant to regularize his loan account and to make the payment of due and outstanding within 15 days. However, despite being duly notified, the defendant did not come forward to pay the outstanding amount despite expiry of notice period and subsequently his Loan Account No. 4144986068-6 was declared as NPA on 23.09.2023, and thus constrained the plaintiff to institute the present suit for recovery of the outstanding amount of Rs. 15,72,316/- as per the account maintained by plaintiff bank.

7. It is further stated that the amount was not paid by the defendant despite issuance of notice and hence, the plaintiff bank invoked Section 12-A of the Commercial Courts Act by approaching South District Legal Services Authority on 10.01.2024, but the defendant did not appear in Pre Institution Mediation proceedings and hence, a Non-Starter Report was issued by South District Legal Services Authority on 28.02.2024, where-after, the present suit was filed by the plaintiff on 17.05.2024 for recovery of Rs. 15,72,316/- (which included the loan amount with interest) with pendente lite and future interest @ 11.55% p.a. till the date of realization.

8. It is further the version of the plaintiff that cause of action accrued in favour of the plaintiff and against the defendant on 23.11.2022, when the loan was applied. It is further stated that the cause of action further arose on 24.11.2022 when the said loan was sanctioned to the defendant and he had executed various documents in favour of plaintiff bank. It is further stated that cause of action further CS (Comm) No. 248/24 State Bank of India vs. Mohan Singh & Anr. Page 3 of 9 Digitally signed SANJEEV by SANJEEV KUMAR KUMAR SINGH Date: 2024.09.09 SINGH 18:05:31 +0530 arose on 21.12.2023, when legal notice was sent to the defendant. Thus, the plaintiff bank has accordingly prayed that the suit be decreed in the sum of Rs. 15,72,316/- along with interest. Costs of the suit have also been prayed for.

DEFENDANT IS EXPARTE:-

9. The defendant no. 1 was served through Speed Post on 28.05.2024. However, despite service neither appeared on behalf of the defendant nor any written statement was filed within the statutory period of 120 days from the date of service and hence, right of the defendants to file the Written Statement was closed vide order dated 16.07.2024 and the matter was directed to be proceeded for recording ex-parte PE.
10. In order to prove the case, the plaintiff bank has led its evidence wherein Sh. Niranjan Kumar, AR of the plaintiff bank was examined and he reiterated the contents of plaint in his evidence by way of affidavit Ex. PW1/A and has relied upon the following documents:-
      S. No.                            Documents                                        Exhibit
        1.                 Gazette Notification dated 27.03.1987                       Ex. PW1/1
        2.                        ID Proofs of defendant                               Ex. PW1/2
        3.                    Copy of Loan Application Form                             Ex. PW1/3
                                                                                      (colly) (OSR)
        4.                              Salary Slip                                    Ex. PW1/4
                                                                                         (OSR)
        5.                     Copy of Arranagement Letter                             Ex. PW1/5
                                                                                         (OSR)
        6.               Copy of Loan Agrement dated 24.11.2022                        Ex. PW1/6
                                                                                         (OSR)
        7.                Copy of Consent Form dated 24.11.2022                        Ex. PW1/7
                                                                                         (OSR)
        8.                Copy of Irrevocable SI dated 24.12.2022                      Ex. PW1/8
                                                                                         (OSR)
        9.             Copy of Legal Notice alongwith postal receipts                  Ex. PW1/9

CS (Comm) No. 248/24                     State Bank of India vs. Mohan Singh & Anr.                   Page 4 of 9
                                                                                        Digitally signed by
                                                                 SANJEEV                SANJEEV KUMAR
                                                                 KUMAR                  SINGH
                                                                                        Date: 2024.09.09
                                                                 SINGH                  18:05:38 +0530
        10.             Statement of Account of defendant alongwith                   Ex. PW1/10
                        Certificate u/s 65-B of Indian Evidence Act                    (colly)
       11.                 Non-Starter Report dated 05.04.2024                       Ex. PW1/11
       12.         Letter / statement depicting the calculation of suit              Ex. PW1/12
                                        amount


11. I have heard learned counsels for the parties and have perused the records of the case.
12. At the very Outset, I may observe that the provisions of Section 2 (1) (c) (i) of Commercial Courts Act, 2015 are very clear which reads as under :-
(c) "commercial dispute" means a dispute arising out of-
(i) ordinary transactions of merchants, bankers, financiers and traders such as those relating to mercantile documents, including enforcement and interpretation of such documents;
(ii) export or import of merchandise or services;
(iii) issues relating to admiralty and maritime law;
(iv) transactions relating to aircraft, aircraft engines, aircraft equipment and helicopters, including sales, leasing and financing of the same;
(v) carriage of goods;
(vi) construction and infrastructure contracts, including tenders;
(vii) agreements relating to immovable property used exclusively in trade or commerce;
(viii) franchising agreements;
(ix) distribution and licensing agreements;
(x)management and consultancy agreements;
(xi) joint venture agreements;
(xii) shareholders agreements;
(xiii) subscription and investment agreements pertaining to the services industry including outsourcing services and financial services;
(xiv) mercantile agency and mercantile usage;
(xv) partnership agreements;
(xvi) technology development agreements; (xvii) intellectual property rights relating to registered and unregistered trademarks, copyright, patent, design, domain names, geographical indications and semiconductor integrated circuits; (xviii) agreements for sale of goods or provision of services;
(xix) exploitation of oil and gas reserves or other natural resources including electromagnetic spectrum;
CS (Comm) No. 248/24 State Bank of India vs. Mohan Singh & Anr. Page 5 of 9 Digitally signed
                                                               SANJEEV                by SANJEEV
                                                               KUMAR                  KUMAR SINGH
                                                                                      Date: 2024.09.09
                                                               SINGH                  18:05:45 +0530
                           (xx) insurance and re-insurance;
(xxi) contracts of agency relating to any of the above; and (xxii) such other commercial disputes as may be notified by the Central Government.

13. The provisions of Section 2(1)(c)(i) of the Commercial Courts Act, 2015 as above are very much clear. It is important to notice that the crucial expression that connects the classes of persons i.e. merchants, bankers, financiers and traders to the expression mercantile documents are the words "such as".

14. In Good year India Ltd. Vs. Collector of Customs (AIR 1999 SC 1558), the words "Such as" were construed by the Hon'ble Apex Court to mean that the words following it were to be read as illustrative of the matter and not as limitations. Consequently, it would be difficult to say that the words "mercantile documents" which follow the words "Such as" in Section 2(1)(c) are the only classes falling within the net of this definition. In other words, it would appear that the expression "such as those relating to mercantile documents" cannot be construed as words of limitation while construing this definition.

15. Hon'ble Calcutta High Court in Ladymoon Towers Private Ltd. Vs. Mahendra Investment Advisors Private Limited (I.A No. G.A 4 of 2021 in C.S 99 of 2020 order dated 13.08.2021) after setting out the dictionary meanings of the expressions "merchants" "bankers"

"traders" and "financiers" the learned judge proceeded to observe as under :-
"The definition section of the 2015 Act only contemplates a "commercial dispute" and not any other form of dispute where the basis of disagreement between the parties has a non-commercial cause. The graduation of disputes in Section 2(1)(c) taking into account all possible forms of agreements from which a "commercial dispute"

may arise, makes it clear that the framers of the statute CS (Comm) No. 248/24 State Bank of India vs. Mohan Singh & Anr. Page 6 of 9 Digitally signed SANJEEV by SANJEEV KUMAR KUMAR SINGH Date: 2024.09.09 SINGH 18:05:53 +0530 gave emphasis on the commercial flavour of the transaction as opposed to agreements entered into between parties without a commercial purpose. The qualification of the person being a Merchant, Banker, Trader or Financier imparts an unimpeachable commercial flavour to the transaction and the resulting dispute. The insolvency and Bankruptcy Cod, 2016, for example, defines a dispute from a broader perspective as any suit or arbitration proceedings relating to an existing debt - Section 5(6)(a). The commercial purpose would generally mean a transaction by which a person's commercial or economic interests may be advanced and would result in an economic benefit to that person. It would not include an agreement where profit-making is an incidental outcome of the transaction or may happen by accident. Although, a "hand loan", for example, is given by a person or entity to another with the expected outcome of the principal sum being returned with interest, the essential commercial flavour in such a loan may be lost by reason of the informal terms under which the money is lent and advanced and the consequent uncertainty which may result therefrom."

16. Therefore, the facts which are alleged in the plaint come under the commercial dispute.

17. Now, the next question is whether this Court has the pecuniary jurisdiction to adjudicate the matter which is in dispute. The provisions of Section 3 of Commercial Courts Act, 2015 provides that :-

Section 3: Constitution of Commercial Courts:
3. (1) The State Government, may after consultation with the concerned High Court, by notification, constitute such number of Commercial Courts at District level, as it may deem necessary for the purpose of exercising the jurisdiction and powers conferred on those Courts under this Act:
[Provided that with respect to the High Courts having ordinary original civil jurisdiction, the State Government may, after consultation with the concerned High Court, by notification, constitute Commercial Courts at the District Judge level:
Provided further that with respect to a territory over which the High Courts have ordinary original civil jurisdiction, the State Government may, by notification, specify such pecuniary value which shall not be less than three lakh rupees and not more than the pecuniary jurisdiction CS (Comm) No. 248/24 State Bank of India vs. Mohan Singh & Anr. Page 7 of 9 Digitally signed SANJEEV by SANJEEV KUMAR KUMAR SINGH Date: 2024.09.09 SINGH 18:06:01 +0530 exercisable by the District Courts, as it may consider necessary.] 3[(1A) Notwithstanding anything contained in this Act, the State Government may, after consultation with the concerned High Court, by notification, specify such pecuniary value which shall not be less than three lakh rupees or such higher value, for whole or part of the State, as it may consider necessary.]

18. The Commercial Courts Act was amended on 03.05.2018 and by virtue of the amendment and by virtue of the amendment and by virtue of notification, the pecuniary jurisdiction of the commercial courts shall not be less than Rs. 3,00,000/-. In the present case, the claimed amount as mentioned in the plaint is of Rs. 15,72,316/- and as such this court is having jurisdiction to adjudicate the matter which is in dispute.

19. This Court has territorial jurisdiction to try the present suit since the loan was disbursed from the office of the plaintiff situated at Ambedkar Nagar Branch, New Delhi-110080 and that the loan is repayable at the said branch, which falls within the territorial jurisdiction of this Court.

20. The suit has been filed within a period of limitation since the loan was sanctioned on 24.11.2022 and suit was filed on 17.05.2024.

21. PW-1, by way of his unrebutted testimony has been able to prove that the defendant failed and neglected to clear the outstanding dues against the loan facility issued to him by the plaintiff bank as contended in the plaint, a sum of Rs. 15,72,316/-, was due and payable by the defendant to the Plaintiff-Bank, which the defendant failed to pay.

CS (Comm) No. 248/24 State Bank of India vs. Mohan Singh & Anr. Page 8 of 9 Digitally signed by
                                                                SANJEEV              SANJEEV KUMAR
                                                                KUMAR                SINGH
                                                                                     Date: 2024.09.09
                                                                SINGH                18:06:08 +0530

22. The plaintiff has claimed a sum of Rs. 15,72,316/- along with interest. Costs of the suit has also been prayed.

23. So far as the interest component is concerned, the plaintiff has claimed interest @ 11.55% per annum which is in my considered opinion is excessive and, therefore, in the interest of justice, the plaintiff is entitled to the recovery of principal amount of Rs. 15,72,316/- along with interest @ 9% per annum from the date of filing of the suit till realization from the defendant no. 1.

RELIEF

24. In view of the above, I hereby pass:-

An ex parte money decree in the sum of Rs. 15,72,316/- in favour of the plaintiff and against the defendant no. 1 with interest @ 9% per annum from the date of filing of the suit till the realization of the amount alongwith costs of the suit.
The suit is accordingly decreed with cost. Decree Sheet be prepared accordingly. File be consigned to be Record Room.
SANJEEV Digitally by SANJEEV signed Announced in open Court KUMAR KUMAR SINGH Date: 2024.09.09 on 09.09.2024 SINGH 18:06:15 +0530 (SANJEEV KUMAR SINGH) District Judge (Commercial Court) (Digital-04) South,Saket,ND/09.09.2024 CS (Comm) No. 248/24 State Bank of India vs. Mohan Singh & Anr. Page 9 of 9