Delhi High Court
M/S. Sineximco Pte Ltd. vs M/S. Dinesh International Pvt. Ltd. on 9 November, 2010
Author: V.K. Jain
Bench: V.K. Jain
THE HIGH COURT OF DELHI AT NEW DELHI
% Judgment Reserved on: 01.11.2010
Judgment Pronounced on: 09.11.2010
+ CS(OS) No. 855/2002 and IA No.2394/2009
M/S. SINEXIMCO PTE LTD. .....Plaintiff
- versus -
M/S. DINESH INTERNATIONAL PVT. LTD.
.....Defendant
Advocates who appeared in this case:
For the Plaintiff : Mr A.K. Singla, Sr. Adv.
with Mr. J.K. Sharma, Adv.
For the Defendant : None.
CORAM:-
HON'BLE MR JUSTICE V.K. JAIN
1. Whether Reporters of local papers may
be allowed to see the judgment? Yes
2. To be referred to the Reporter or not? Yes
3. Whether the judgment should be reported Yes
in Digest?
V.K. JAIN, J
1. This is a suit for recovery of `84,15,000/-. It has
been alleged in the complaint that the plaintiff is a company
incorporated in Singapore and Sh. D.D. Gupta, who is its
Managing Director and Principal Officer, is competent to
institute this suit and sign and verify the pleadings on
CS(OS)NO.855/2002 Page 1 of 22
behalf of the plaintiff company. It has been further alleged
that vide Sales Contract No. 3371 dated 29th April 1997, the
defendant company agreed to purchase Australian Tyson
Chick Peas from the plaintiff company on the terms and
conditions detailed in the contract. Pursuant thereto the
plaintiff company shipped 2000 MT of commodities valued
at US$1,85,729.25, vide invoice dated 27th June 1997. As
per the terms of the sale contract, the plaintiff drew Bill of
Exchange for the invoiced amount. The Bill of Exchange
envisaged payment by the defendant to Standard Chartered
Bank, Singapore or any banker or trust nominated by it,
within 90 days of sight. Bank of Punjab Ltd. Connaught
Circus Branch, accordingly presented the Bill of Exchange
for acceptance and payment by the defendant. The Bill was
accepted by the defendant on 29th July 1997. The
defendant paid a total sum of US$ 150,820 from time to
time. The last payment of US$ 10970 was paid by the
defendant company on 4th February 1999. It has been
further alleged that as per the terms of Bill of Exchange, the
unpaid amount was payable by the defendant on or before
5th May 1999. Since the balance payment was not paid, the
Bank of Punjab, vide its letter dated 21st April 1999
CS(OS)NO.855/2002 Page 2 of 22
returned the Bill of Exchange which was returned to the
plaintiff by its banker Standard Chartered Bank, Singapore
vide its letter dated 10th May 1999. The defendant company
failed to make payment of the balance amount despite
notice of demand. The plaintiff has accordingly claimed the
principal amount of US$ 84790.25 along with interest
amounting to US$ 84790 for the period 29 th October 1997
to 4th May 1997 at the rate of 18% per annum and bank
charges amounting to US$ 305. The plaintiff has also
claimed pendente lite and future interest at the rate of 24%
per annum.
2. The defendant filed the written statement
contesting the suit and took preliminary objection that the
suit was barred by limitation since it pertains to the
transaction of the year 1997. On merits, it was alleged that
the defendant company imported Australian Tyson Chick
Peas from the plaintiff company on a number of occasions
in the year 1997 and the total quantity imported by it was
about 9487.650 MT. The quantity was, however, found
short by 209.534 MT. Moreover, the quality of the
commodity was not as per specifications. The disputes
which arose between the parties in this regard were
CS(OS)NO.855/2002 Page 3 of 22
amicably resolved and no payment according to the
defendant is due from it to the plaintiff. As regards
consignment subject matter of the present suit, it is alleged
in the written statement that the invoice of the plaintiff
company stipulated delivery against acceptance though all
other consignments were on the basis of documents against
collection. This, according to the defendant, was done as
the plaintiff had accepted the fact that the loss had occurred
to the defendant due to bad quality and short quantity.
Consequently, it agreed to make this concession. It has
been further alleged that on arrival of the goods at the ports,
the commodity was found to be only 472 MT as against the
agreed quantity of 525 MT and on the matter being taken
up by the defendant company with the plaintiff company, a
letter was being sent to it by the plaintiff company agreeing
to waive the interest and to receive part payments against
the bill pertaining to that consignment.
3. The following issues were framed on the pleadings
of the parties:-
1. Whether the claim of the plaintiff is
barred by the time? OPD
CS(OS)NO.855/2002 Page 4 of 22
2. Whether the disputes between the
parties stand settled as alleged by the
defendants? OPD
3. Whether the plaintiff is entitled to
recover the suit amount? OPP
4. Whether the plaintiff is entitled to
interest? If so, at what rate, for which
period and on what amount? OPP.
5. Relief?
ISSUE NO. 2
4. The onus of proving this issue was on the
defendant. No evidence has been produced by the
defendant to prove that the disputes between the parties
were settled and no amount remained due from the
defendant company to the plaintiff company. The issue is,
therefore, decided against the defendant and in favour of the
plaintiff.
ISSUE No. 3
5. The plaintiff examined one witness Mr D.D. Gupta
as PW-1. No witness was examined in the defence and the
evidence of the defendant was closed vide order dated
August 28, 2008. In his affidavit Mr D.D. Gupta stated that
the defendant purchased commodity from the plaintiff as
stated in the invoice Ex. P-1, valued at US$ 185729.25. The
CS(OS)NO.855/2002 Page 5 of 22
invoice was accompanied by Bill of Exchange Ex.P-2. The
invoice as well as the Bill of Exchange were sent by the
plaintiff for collection through its banker Standard
Chartered Bank, Singapore. The Bill of Exchange, for
payment on behalf of the defendant, was handled by Bank
of Punjab Limited. The endorsement made on behalf of the
defendant company, accepting to pay by due date, appears
at Mark „B‟ on the Bill of Exchange Ex. P-2.
6. According to PW-1 the banker of the defendant
company returned the Bill of Exchange unpaid, to the value
of US$ 84729.25. The letter of the banker in this regard is
Ex. P-3 whereas Return Memo of plaintiff‟s bank dated 10th
May 1999 is Ex. P-4. During cross-examination, PW-1 Mr
D.D. Gupta denied the suggestion of the defendant that the
commodity supplied by the plaintiff company to the
defendant company was not of agreed quality.
7. Though the defendant filed the affidavit of one Mr
Daya Kishan Goel by way of evidence, that cannot be read
in evidence since Mr Daya Kishan Goel was not produced
for cross-examination.
8. The un-rebutted testimony of PW-1 thus proves
that a sum of US$ 84909.25 remained payable by the
CS(OS)NO.855/2002 Page 6 of 22
defendant company to the plaintiff company. Even
otherwise it is an admitted case in the pleadings that the
defendant had agreed to purchase 525 MT of Australian
Tyson Chick Peas from the plaintiff company. There is no
dispute with respect to rate of the goods imported by the
defendant company from the plaintiff company. Though the
case of the defendant in the written statement is that
instead of 525 MT, the quantity of the commodity, found on
arrival of the goods at the port, was only 472 MT, no
evidence has been led by the defendant to prove that the
quantity of the goods, when delivered to it was only 472 MT.
Thus, it has failed to discharge the onus placed upon it in
this regard.
9. The defendant has also alleged in the written
statement as that the Chick Peas received by it were not of
agreed quality. No evidence has, however, been led to prove
this averment and thus, this allegation also does not stand
substantiated. This is not the case of the defendant that it
had made any payment over and above the payments
acknowledged in the plaint. Therefore, the plaintiff
company is entitled to an amount equivalent to US$
CS(OS)NO.855/2002 Page 7 of 22
84909.25 from the defendant company. The issue is
decided accordingly.
ISSUE No. 4
10. The plaintiff has claimed interest at the rate of 18%
per annum. Admittedly, there is no agreement between the
parties for payment of interest. No custom or usage of trade
for payment of interest has been pleaded by the plaintiff
company.
11. Section 80 of Negotiable Instruments Act however
is relevant in this regard and reads as under:-
Interest when no rate specified.-When no
rate of interest is specified in the
instrument, interest on the amount due
thereon shall, [notwithstanding any
agreement relating to interest between any
parties to the instrument], be calculated at
the rate of [eighteen per centum] per
annum, from the date at which the same
ought to have been paid by the party
charged, until tender or realization of the
amount due thereon, or until such date
after the institution of a suit to recover
such amount as the Court directs.
Explanation- When the party charged is
the endorser of an instrument dishonoured
by non-payment, he his liable to pay
interest only form the time that he receives
notice of the dishonour.
CS(OS)NO.855/2002 Page 8 of 22
12. In Nath Sah vs. Lal Durga Sah, AIR 1936
Allahabad, 160, a Division Bench of Allahabad High Court
held that where no rate of interest is specified in a written
instrument, then, notwithstanding any contract to the
contrary, the interest is to be calculated at the rate of 6%
per annum and the date from which such interest should be
calculated should be the date on which the Principal
amount ought to have been paid. In that case the suit was
based on a promissory note which contained no mention of
any liability to pay interest and the defendant had denied
his liability to pay any interest.
In Ghasi Patra vs. Brahma Thati: AIR 1962,
Orissa 35, the pronote payable on demand did not provide
for payment of interest. It was contended before the High
Court that under Section 80 of Negotiable Instruments Act ,
interest could have been allowed only from the date of
demand and not for any earlier period and since no demand
was proved in the case, no interest should have been
allowed from the date of the execution of the pronote till the
date of the suit. It was held that the plaintiff was entitled to
interest under Section 80 of Negotiable Instruments Act
from the date of execution of the pronote. In taking this
CS(OS)NO.855/2002 Page 9 of 22
view, the High Court followed the decision of Bombay High
Court in Ganpat Tukaram v. Sopana Tukaram, AIR 1928
Bombay 35, where it was held that where a promissory note
is payable on demand, but is silent as to interest, the
interest can be awarded under Section 80 of Negotiable
Instruments Act at 6% per annum from the date of the
promissory note. A Division Bench of Patna High Court in
Bishun Chand v. Audh Bihari Lal, AIR 1917 Pat 533 also
took the view that if the handnote is payable on demand but
does not provide for the payment of interest, it carries
interest at the rate of 6% per annum from the date of
execution of the hand note until the realisation of the debt.
In P. Mohan vs. Basavaraju AIR 2003, Karnataka,
213, the suit was based on cheques which when presented
were dishonoured. There was an agreement between the
parties not to pay interest. It was held by Karnataka High
Court that in view of the provisions of Section 80 of
Negotiable Instruments Act, the defendant/appellant would
be entitled to pay interest and that agreement between the
parties not to pay interest would be valid only until the
cheques were dishonoured.
CS(OS)NO.855/2002 Page 10 of 22
13. In the case before this Court, there is no agreement
between the parties that no interest will be paid by the
defendant to the plaintiff. I find no justification for
restricting the scope of Section 80 of Negotiable Instruments
Act to only those cases, where the instrument provides for
payment of interest, but the rate of interest is not specified
and thereby allows unjust enrichment to a person who has
defaulted in honouring his contractual obligation with
respect to repayment of Principal sum. In my view, the
provisions of Section 80 of Negotiable Instruments Act
would equally apply to those cases where no term regarding
payment of interest is contained in the instrument. Since
the aforesaid provision, as amended, carries interest at the
rate of 18% per annum, consequently, the plaintiff is
entitled to interest at the rate of 18% per annum under
Section 80 of Negotiable Instruments Act and the interest
would be payable from the date on which the principal
amount ought to have been paid by the defendant to the
plaintiff.
14. Issue No.1
The case of the plaintiff, as set out in the plaint, is
that the sale contract between the parties envisaged
CS(OS)NO.855/2002 Page 11 of 22
payment made by the defendant within 90 days from sight.
In para 3 of the plaint, the plaintiff claimed as under:
"As per terms of sale contract, the
plaintiff drew Bill of Exchange of invoiced
value, envisaging payment by defendant
90 days from sight to the order of
Standard Chartered Bank, Singapore or
any banker or Trust Company nominated
by them."
15. In para 12 of the plaint, the plaintiff has pleaded
as under:
"The cause of action for suit claim
accrued to plaintiff...........on payment
under Bill of Exchange becoming due for
payment on 29.10.1997."
16. Ex.P-2 is the Bill of Exchange drawn by the
plaintiff upon the defendant on 23rd July, 1997 and
accepted by the defendant on 29th July, 1997. A perusal of
the endorsement made by the defendant at mark „B‟ on this
document would show that the defendant accepted to pay
by due date. The Bill of Exchange expressly stipulated
payment in 90 days from sight. Thus, there can be no
doubt that the agreement between the parties envisaged
payment by the defendant within 90 days from sight. Since
the defendant accepted the Bill of Exchange on 29 th July,
CS(OS)NO.855/2002 Page 12 of 22
1997 and the acceptance was for payment on due date, the
amount under the Bill of Exchange became payable by the
defendant to the plaintiff on 27th October, 1997.
17. Ex.P-5 is the legal notice sent by the plaintiff to the
defendant. Para 2 of the notice, to the extent it is relevant,
reads as under:
"Amount under Bill of Exchange payable
D/A 90 days from sight was due for
payment on 29th October, 1997."
A perusal of the plaint would show that the
plaintiff has claimed interest on the unpaid principal
amount, at the rate of 18% per annum, from 29 th October,
1997. In view of the pleading of the plaintiff and the legal
notice sent by it to the defendant, it is not open to the
plaintiff to say that the amount under the Bill of Exchange
did not become due on 29th October, 1997.
18. Article 34 of Limitation Act provides that the period
of limitation on a Bill of Exchange payable at a fixed time
after sight or after demand is three years from the date
when the fixed time expired. Since the time fixed for
payment, by the defendant, to the plaintiff, expired on 29th
October, 1997, the period of limitation prescribed under
Article 34 of Limitation Act expired on 27th October, 2000.
CS(OS)NO.855/2002 Page 13 of 22
It has come in the evidence of the plaintiff and is otherwise
an admitted case that the defendant made part payments to
the plaintiff from time to time. The last part payment was
made on 04th February, 1999. Section 19 of Limitation Act
provides that where payment on account of debt or of
interest is made before the expiration of the prescribed
period, by the person liable to pay the debt or by his agent
duly authorized in his behalf, a fresh period of limitation
can be computed from the time when the payment was
made. Since the last payment was made by defendant No.1
on 04th February, 1999, the period of limitation needs to be
computed afresh from that date and computed accordingly
which expired on 04th February, 2002. This suit, however,
has been filed on 22nd April, 2002 and, therefore, is patently
barred by limitation.
19. It has been alleged in the plaint that as per the
terms of Bill of Exchange, the unpaid amounts was payable
by the defendant by or before 05th May, 1999. I, however,
fail to appreciate how the unpaid amount under the Bill of
Exchange came to be payable on or before 05 th May, 1999.
A bare perusal of the Bill of Exchange is sufficient to show
that the payment under this instrument became due on 29 th
CS(OS)NO.855/2002 Page 14 of 22
October, 1997. Part payments made by the defendant from
time to time did not have the effect of altering the date on
which the amount payable under the Bill of Exchange
became due to the plaintiff. Irrespective of part payments
made by the defendant from time to time and accepted by
the plaintiff, the due date under the Bill of Exchange dated
23rd July, 1997 remained 27th October, 1997 when 90 days
expired from the date the Bill of Exchange was accepted by
the plaintiff. This is not the case of the plaintiff, anywhere
in the plaint, that the parties had entered a subsequent
agreement to alter the due date under the Bill of Exchange
Ex.P-2 from 27th October, 1997 to 05th May, 1999 or any
other date. The fact that in the legal notice sent by it to the
defendant, the plaintiff expressly claimed that the amount
under the Bill of Exchange, was payable on 90 days from
the sight and was due for payment on 29th October, 1997,
leaves no scope for any such plea by the plaintiff. The claim
of interest by the plaintiff with effect from 29 th October,
1997 is yet another indicator that the payment under the
Bill of Exchange, even according to the plaintiff, became due
on 29th October, 1997. Since payment under the Bill of
Exchange had become due on 27th October, 1997 or at best
CS(OS)NO.855/2002 Page 15 of 22
on 29th October, 1997, the Court, while computing afresh
period of limitation in view of the provisions of Section 19 of
Limitation Act, cannot add 90 days to the date from which
the period of limitation is to be made afresh. The amount
under the Bill of Exchange was already due when the part
payments were made by the defendant to the plaintiff from
time to time. The last payment having been made on 04 th
February, 1997, the fresh period of limitation computed
under Section 19 of Limitation Act expired on 04 th February,
2002.
20. During the course of arguments, the contention of
the learned counsel for the plaintiff was that the present
suit would be governed by Article 39 of Limitation Act since
it is based on a dishonoured foreign bill. Article 39 of
Limitation Act provides that in a suit based on a
dishonoured foreign bill, where protest has been made and
notice given, the period of limitation would be three years
from the date when the notice is given. There are two pre-
requisites before this Article can be invoked. A protest
should be made and notice should be given when a foreign
bill is dishonoured. If either of these two pre-requisite
conditions is missing, Article 39 would not apply.
CS(OS)NO.855/2002 Page 16 of 22
Section 100 of Negotiable Instruments Act provides
that:
"When a promissory note or bill of
exchange has been dishonoured by non-
acceptance or non-payment, the holder
may, within a reasonable time, cause
such dishonour to be noted and certified
by a notary public. Such certificate is
called a protest."
21. Thus, the protest must contain (a) either the
instrument itself, or a literal transcript of the instrument
and of everything written or printed thereupon; (b) the name
of the person for whom and against whom the instrument
has been protested; (c) a statement that payment or
acceptance, or better security, as the case may be, has been
demanded of such person by the notary public; the terms of
his answer, if any, or a statement that he gave no answer,
or that he could not be found; (d) when the note or bill has
been dishonored, the place and time of dishonor, and, when
better security has been refused, the place and time of
refusal; (e) the subscription of the notary public making the
protest; (f) in the event of an acceptance for honour or of a
payment for honour, the name of the person by whom, of
CS(OS)NO.855/2002 Page 17 of 22
the person whom, and the manner in which, such
acceptance or payment was offered and effected.
22. In the present case, no protest is alleged to have
been made by the plaintiff when the Bill of Exchange was
dishonoured. Hence, the first pre-requisite condition for
applicability of Article 39 of Limitation Act does not stand
fulfilled.
23. Section 93 of Negotiable Instruments Act provides
that when a promissory note, Bill of Exchange or cheque is
dishonoured by non-acceptance or non-payment, the holder
thereof, or some party thereto who remains liable thereon,
must give notice that the instrument has been so
dishonoured to all other parties whom the holder seeks to
make severally liable thereon, and to some one of several
parties whom he seeks to make jointly liable thereon.
Nothing in this section renders it necessary to give
notice to the maker of the dishonoured promissory note, or
the drawee or acceptor of the dishonoured bill of exchange
or cheque.
24. The object of a notice of dishonour which is to be
given to the endorser is to indicate to the party notified that
CS(OS)NO.855/2002 Page 18 of 22
the contract arising on the instrument has been broken by
the principal debtor and the former being a surety will now
be liable for the payment. Thus, the object is not to demand
payment, but to warn the party of liability and in case of
drawer to enable him to protect him as against drawee or
acceptor who has dishonoured the instrument. The notice
under Section 93 is to be given by the holder or by or on
behalf of endorser, who, at the time of giving the notice, is
himself liable on the Bill of Exchange.
This Section has no applicability to the facts of the
present case and in any case no notice, as envisaged in this
Section has been given. Therefore, the second pre-requisite
condition for invoking Article 39 of Limitation Act also does
not exist in this case. Hence, there is no merit in the
contention that Article 39 of Limitation Act would govern the
present suit.
25. After the judgment was reserved, the learned
counsel for the plaintiff has filed a copy of the decision of
Madras High Court in Amirajan Saheb vs. Sayed Khadar,
AIR 1978 Madras 385. In the case before Madras High
Court, a promissory note was executed on 06 th April, 1966
CS(OS)NO.855/2002 Page 19 of 22
and it represented part of consideration detained by the
defendant in respect of a land purchased by him from the
plaintiff. On the same date, there was an agreement
between the parties which provided that if any litigation
started within five years of the transaction, the expenses
towards the same had to be met out of the amount of that
pronote and the plaintiff would be entitled only to balance, if
any, after meeting the litigation expenses. It was further
stipulated in the agreement that if no litigation commenced,
disputing the title of the property within five years, the
plaintiff would be entitled to entire promissory note amount.
This agreement was executed since the parties
contemplated that there would be litigation regarding the
title of the property, as Wakf Board was rightly to claim the
same to be it property. The defendant made a payment of
Rs 50/- after execution of the document. Later, the plaintiff
filed a suit on the promissory note, claiming the entire
amount, less the same of Rs 50 received by him. The suit
was dismissed by the lower Appellate Court as premature
finding that the Wakf Board had in fact filed a suit, claiming
title to the property sold by the plaintiff to the defendant.
The lower Court was of the view that because of the
CS(OS)NO.855/2002 Page 20 of 22
agreement between the parties, the time for payment of
amount under the promissory note had been postponed
and, therefore, even though as an ordinary promissory note,
it would get time barred within a few days after the date on
which the suit was filed, it would not be so time barred,
inasmuch as time for payment got postponed by a collateral
agreement. Upholding the order of the lower Court, it was
held that right to sue had not accrued when the suit was
filed and, therefore, the suit was premature. In the case
before this Court, there is no agreement between the
parties, postponing the due date under the Bill of Exchange
accepted by the defendant on 29th July, 1997. No such
agreement has either been pleaded or proved. Part payment
by the defendant from time to time did not amount to an
agreement between the parties to postpone the due date of
payment under the Bill of Exchange. As noted earlier, the
plaintiff itself has claimed, in the legal notice sent by it to
the defendant, that the amount under the Bill of Exchange
due on 29th October, 1997 and it has also claimed interest
from that date. This was nowhere the case of the plaintiff in
the notice that the due date for payment under the Bill of
Exchange was postponed to a later date by a subsequent
CS(OS)NO.855/2002 Page 21 of 22
agreement between the parties. No such case has been
made out even in the plaint. Therefore, reliance on this
judgment is wholly misplaced. The issue is decided against
the plaintiff and in favour of the defendant.
26. Issues No.3 and 5
In view of my finding on the issues, the suit is
liable to be dismissed being barred by limitation.
ORDER
The suit is hereby dismissed. The parties to bear their own costs.
Decree sheet be prepared accordingly.
(V.K. JAIN) JUDGE NOVEMBER 09, 2010 BG CS(OS)NO.855/2002 Page 22 of 22