Delhi High Court
Anil Kumar vs Anuradha Singh on 22 July, 2016
Author: Rajiv Sahai Endlaw
Bench: Rajiv Sahai Endlaw
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Date of decision: 22nd July, 2016.
+ RFA 144/2016 & CM No.9284/2016 (for condonation of 838 days
delay in filing the appeal)
ANIL KUMAR ..... Appellant
Through: Mr. Vijay K. Gupta & Mr. Mehul
Gupta, Advs.
Versus
ANURADHA SINGH ..... Respondent
Through: None.
CORAM:
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW
1. This first appeal under Section 96 of the Code of Civil Procedure,
1908 impugns the judgment and decree dated 9th September, 2013 of the
Court of Additional District Judge (ADJ)-1 (South), Saket Courts, New
Delhi of dismissal of Suit No.232/2013 filed by the appellant/plaintiff on 23rd
May, 2011 for recovery of Rs.18,28,957.70 paise from the
respondent/defendant.
2. It is the case of the appellant/plaintiff (i) that he is the partner of the
firm known under the name and style of M/s Home Concepts; (ii) that the
said firm M/s Home Concepts has been doing the business of manufacturing
and exporting the home furnishings and made ups; (iii) that a copy of the
RFA No.144/2016 Page 1 of 11
Partnership Deed is filed along with the plaint; (iv) that in the year 2003, the
respondent/defendant approached the appellant/plaintiff at the business place
with foreign buyers; (v) that the respondent/defendant is the commission
agent between the appellant/plaintiff and his buyers; (vi) that it was decided
between the appellant/plaintiff and the respondent/defendant that the
respondent/defendant will provide buyers to the appellant/plaintiff and the
respondent/defendant will charge commission @ 5% on total sale from the
appellant/plaintiff; (vii) that the respondent/defendant started charging 5%
commission on total sale and the appellant/plaintiff used to pay 5%
commission on total sale to the respondent/defendant from time to time;
(viii) that as such relationship grew, the appellant/plaintiff also issued
cheques in advance; (ix) that during the business period of 2004-2008, as per
the statement of account maintained by the appellant/plaintiff, the total
business/sale of approximately Rs.12,02,89,642.97 paise was done with the
buyers provided by the respondent/defendant and 5% commission of the
respondent/defendant thereon amounts to Rs.60,14,482.13 paise including
TDS which was to be paid by the appellant/plaintiff to the
respondent/defendant; (x) that as per the said account, a sum of
Rs.18,28,957.70 paise inclusive of interest upto 11th May, 2011 is due from
RFA No.144/2016 Page 2 of 11
the respondent/defendant to the appellant/plaintiff; (xi) that in the year 2007-
2008, the respondent/defendant‟s buyers stopped business with the
respondent/defendant and thereafter the respondent/defendant did not give
any order to the appellant/plaintiff; (xii) that though the appellant/plaintiff
asked the respondent/defendant several times to settle the money matters and
to return the excess amount received but the respondent/defendant "did not
return the said cheques" of advance payment and did not settle the account;
(xiii) that on the contrary the respondent/defendant misused the cheques and
filed false complaint under Section 138 of the Negotiable Instruments Act,
1881 to cause harassment to the appellant/plaintiff; (xiv) that during the
cross-examination on 27th July,2009 in one of such cases bearing No.651-
652/2008, the authorised representative of the respondent/defendant admitted
that Rs.55,09,846.50 paise had been received by the respondent/defendant
from the appellant/plaintiff.
3. This appeal came up first before this Court on 14 th March, 2016, when
the following order was passed:
"3. The appeal impugns a judgment and decree of dismissal
of a suit for recovery of money filed by the appellant consequent
to rejection of the plaint in view of Section 69 of the Indian
Partnership Act, 1932.
4. Though the appellant/plaintiff has also appealed against
RFA No.144/2016 Page 3 of 11
the subsequent order of dismissal of an application for review
filed by the appellant/plaintiff but as per Order XLVII Rule 7 of
the Civil Procedure Code, 1908 (CPC), no appeal lies against
an order rejecting an application for review.
5. The appeal insofar as against the judgment of dismissal
consequent to rejection of plaint is concerned, is accompanied
with an application for condonation of 838 days delay in filing
thereof.
6. The appellant instituted the suit:
(i) as a partner of M/s Home Concepts;
(ii) pleadings that the respondent/defendant was
working as a buying agent of the partnership firm M/s
Home Concepts;
(iii) that during the business period of 2004 to 2008
commission of Rs.60,14,482.13 paise was due to the
respondent/defendant but payments were made to the
respondent/defendant in excess and the suit filed was for
recovery of the excess amount.
7. The learned Additional District Judge (ADJ) after issuing
summons of the suit, on the application of the
respondent/defendant under Order VII Rule 11 of the CPC
rejected the plaint observing that "it is admitted by the learned
counsel for plaintiff that the suit has been filed by a partner on
behalf of a firm which was unregistered at the time of filing of
the suit. Although the firm has been registered subsequently,
the present plaint is liable to be rejected in view of Section 69 of
Indian Partnership Act and is accordingly rejected."
8. It is the contention of the counsel for the
appellant/plaintiff that the order of rejection of the plaint is bad
because the claim in the suit being for amount paid to the
respondent/defendant in excess, cannot be said to be a suit to
enforce a right arising from a contract within the meaning of
Section 69(1) & (2) of the Act. It is argued that the
appellant/plaintiff was not enforcing any right arising from a
contract but a right under the common law to recover excess
payment made to the respondent/defendant.
RFA No.144/2016 Page 4 of 11
9. The counsel for the appellant/plaintiff however admits
that to determine whether that any excess payment has been
made, the contract will have to be necessarily gone into to
determine what was the payment due thereunder. He however
still contends that since the money sought to be recovered is de
hors the contract, Section 69 of the Act was not required to be
complied with. Reliance in this regard is placed on my
judgment in State Bank of India Vs. Rajesh Chandra 227
(2016) DLT 110 where in para 19 it has been held that the bar
on Section 69 does not apply to enforcement of statutory and
common law rights.
10. I am however of the view that if it were to be held that
even for filing suit against third party with whom the
partnership firm has a contractual relationship, registration of
the firm under Section 69 of the Act is not to be insisted upon if
as per the averments in the plaint the claim though arising out
of a contractual relationship is with respect to something done
or not done by the third party in terms of the agreement, the
same would negate Section 69 of the Act, considerably reducing
the legislative intent. I am further of the view that as long as
the matter is arising out of contractual relationship as is
pleaded in the plaint in the present case, the bar of Section 69
of the Act would operate.
11. As far as reference to Rajesh Chandra supra is
concerned, the claim therein was found to have been made not
by a partnership and to be for enforcement of a right to realise
the property of a dissolved firm.
12. Though it is the contention of the appellant herein also
that the partnership of M/s Home Concepts stood dissolved and
the registration obtained subsequently was another firm in the
same firm (sic for name) but admittedly there is no pleading of
the firm having been dissolved.
13. It is settled principles that the application under Order
VII Rule 11 CPC has to be adjudicated on the averments as
contained in the plaint alone.
14. The counsel for the appellant seeks adjournment to
consider.
RFA No.144/2016 Page 5 of 11
15. List on 1st April, 2016."
4. Thereafter on 1st April, 2016, the following order was passed:
"1. This order is in continuation of the earlier order dated
14th March, 2016.
2. The counsel for the appellant instead of pursuing the
argument which was raised on the last date of hearing has
today with reference to M/s Raptakos Brett & Co. Ltd. Vs.
Ganesh Property (1998) 7 SCC 184 contended that the
subsequent registration of the partnership firm would make the
suit, which was not maintainable on the date of institution,
maintainable. Reference is particularly invited to para 32 of
the judgment.
3. However a complete reading of the said paragraph
shows that though the Supreme Court found some merit in a
similar contention raised before it and observed that the earlier
decision of the Supreme Court in Shreeram Finance
Corporation Vs. Yasin Khan (1989) 3 SCR 484 holding the
same to be not possible or may require a relook but neither
proceeded to express any final opinion on the matter nor
deemed it proper to refer the matter to a larger bench.
4. As far as this Court is concerned, will remain bound by
the dicta of the Supreme Court in Shreeram Finance
Corporation supra.
5. The counsel for the appellant seeks further time to
research.
6. List on 10th May, 2016."
5. On 10th May, 2016, on the request of the counsel for the
appellant/plaintiff, the matter was adjourned to 31st May, 2016 when the
counsel for the appellant/plaintiff was further heard and order reserved.
RFA No.144/2016 Page 6 of 11
6. On 31st May, 2016, the counsel for the appellant/plaintiff drew
attention to M/s. Haldiram Bhujiawala Vs. M/s Anand Kumar Deepak
Kumar (2000) 3 SCC 250 where it was held that Section 69(2) of the
Partnership Act, 1932 is not attracted to any and every contract referred to in
the plaint as the source of title to an asset owned by the firm and if the
reference to such contract is only as a historical fact and the relief claimed
does not arise from any contract with the defendant entered into in the course
of the plaintiff firm‟s business with the defendant but is based on something
else, such a suit would be maintainable and Section 69(2) would not be a bar
thereto.
7. I am afraid the said judgment does not advance the case of the
appellant/plaintiff any further. The claim in the suit filed by the
appellant/plaintiff, and against rejection of plaint wherein this appeal has
been filed, as per averments in the plaint clearly arises from the contract
claimed by the appellant/plaintiff with the respondent/defendant and the
claim in the suit is for refund of payment made in excess under the contract.
8. Mention may also be made of the latter judgment in Purushottam Vs.
Shivraj Fine Art Litho Works (2007) 15 SCC 58 reiterating that in view of
the clear provision of Section 69 it is not possible to subscribe to the view
RFA No.144/2016 Page 7 of 11
that subsequent registration of the firm may cure the initial defect, because
the proceedings were ab initio defective as they could not have been
instituted since the firm was not a registered firm on the date of institution of
the proceedings. It was further held that the bar of Section 69(2) must apply
to a suit for enforcement of a right arising from a contract entered into by the
unregistered firm with a third party in the course of business dealings with
such third party.
9. Mention may also be made of Sai Nath Enterprises Vs. North Delhi
Municipal Corporation MANU/DE/4269/2015 to the same effect.
10. I am therefore of the view that there is no error in the order of the
learned ADJ of rejection of the plaint.
11. Not only so, though owing to the plaint having been rejected under
Section 69(2) of the Partnership Act, the learned ADJ did not consider the
aspect of limitation but from a reading of the plaint, it also appears that the
suit claim was barred by time.
12. As per the averments in the plaint filed on 23rd May, 2011, "in year
2007-2008, the defendant‟s buyers stopped business with the defendant and
thereafter the defendant did not give any order to the plaintiff". Though the
appellant/plaintiff did not plead the date of the last order or the date of the
RFA No.144/2016 Page 8 of 11
last payment but the reference to "2007-2008" would ordinarily indicate 1st
April, 2007 to 31st March, 2008. The suit filed on 23rd May, 2011 for excess
amount paid prior to 31st March, 2008, would be barred by time.
13. The appellant/plaintiff in the cause of action paragraph has however
pleaded that the suit was within limitation as the last transaction between the
appellant/plaintiff and the respondent/defendant in the current account was
continued till 11th June, 2008. However, the appellant/plaintiff has not
pleaded the particulars of such transaction. I also do not find any plea in the
plaint of the account between the appellant/plaintiff and the
respondent/defendant being a mutual, open and current account having
reciprocal demands within the meaning of Article 1 of the Schedule to the
Limitation Act, 1963. Else, the limitation for a suit for recovery of excess
payment made by the appellant/plaintiff as principal, against the
respondent/defendant as agent, under Article 3 of the Schedule to the
Limitation Act is three years commencing from the date when the account is,
during the continuance of the agency, demanded, refused or where no such
demand is made, when the agency terminates. It prima facie appears that the
suit from which this appeal arises was filed merely as a counter-blast to the
complaints of the offence under the Negotiable Instruments Act filed by the
RFA No.144/2016 Page 9 of 11
respondent/defendant against the appellant/plaintiff.
14. Thus though it also appears that the suit was also barred by time but I
refrain from giving final opinion thereon. Suffice it is to state that the suit
appears to be deadwood and of which there is no possibility of success.
15. Not only so, yet further, as aforesaid, the appeal is accompanied with
an application for condonation of delay of 838 days in filing thereof. The
reason given for condonation of delay is that the appellant/plaintiff was
pursuing a review petition under a bona fide belief that the order of rejection
of plaint would be recalled but which review petition was dismissed on 6 th
February, 2016.
16. A perusal of the order dated 6th February, 2016 of the learned ADJ
however shows that the review petition itself was filed with an application
for condonation of delay of 124 days in filing thereof. The learned ADJ, by
a detailed order, did not find any sufficient cause for the delay of 124 days in
filing the review petition and consequently dismissed the application for
condonation of delay and the review petition.
17. The aforesaid also shows extreme laxity on the part of the
appellant/plaintiff. I have perused the order dated 6 th February, 2016 also
and I do not also find any reason for interference in the order of the learned
RFA No.144/2016 Page 10 of 11
ADJ refusing to condone the delay. Rather, the appellant/plaintiff ought not
to have taken a risk, particularly when the review petition was also delayed
and has thus not disclosed any sufficient cause for condonation of long delay
of 838 days in filing this appeal.
18. For all the aforesaid reasons, no merit is found in the appeal which is
dismissed.
No costs.
Decree sheet be drawn up.
RAJIV SAHAI ENDLAW, J.
JULY 22, 2016 „bs‟..
RFA No.144/2016 Page 11 of 11