Delhi High Court High Court

State Bank Of Patiala vs Bank For Foreign Economic Affairs … on 9 November, 2002

Delhi High Court
State Bank Of Patiala vs Bank For Foreign Economic Affairs … on 9 November, 2002
Equivalent citations: 2002 (4) AWC 3243
Author: D Gupta
Bench: D Gupta, S K Kaul


JUDGMENT

Devinder Gupta, A.C.J.

1. Order passed on 23.5.2001 by learned Single

Judge dismissing the application filed by

respondent No. 1/appellant seeking amendment to the

written statement is under challenge in this

appeal.

2. Facts in brief are that on 6.12.1997 suit was
filed by the Bank for Foreign Economic Affairs of

USSR against four defendants State Bank of

Patiala, being first defendant; Sumo Exports;

Punjab National Bank; I.C.P. Ruslan and Kenwright

Limited, being defendants 2 to 5. The plaintiff

claimed a decree for Rs.54,17,632/- along with

future interest against defendant No. 1 or such

other defendants as the Court may deem fit, inter

alia, alleging that they were carrying on the

business of banking in Russia and abroad.

Defendant No. 2 is the exporter and defendant No. 1

is the bank of defendant No. 2. Defendant No. 3 is

the designated bank for plaintiff for the

purposes of dealing in foreign exchange on its

behalf with Reserve Bank of India, in accordance

with the inter banking arrangement between the

plaintiff bank and Reserve Bank of India signed on

6.9.1993. Defendant No. 4 is the Russian Importer

who had contact with defendant No. 2 and defendant

No. 5 is the Russian consignee. On 26.9.1995 a

contract was entered into between defendant No. 2

and defendant No. 4 for purchase of Indian Long

Grain White Rice, which was required to be

exported to Russia. Plaintiff opened Letter of

Credit with defendant No. 1 Bank on 10.10.1995 for

an amount of Rs.5,035,000.00 and defendant No. 6

deposited the said amount with the plaintiff. It

was further alleged that defendant No. 4 issued

acceptance letter confirming that it has no

objection in accepting the goods shipped against

L.C. dated 10.10.1995. Sum of INR 5,035,000.00

was transferred to the account of defendant No. 6

by the plaintiff. Reserve Bank of India through

letter dated 29.3.1996 sent statement to the

plaintiff up to 5.1.1996 with reference to the

said letter of credit. The plaintiff objected to

the debit of the amount and filed suit claiming

that cause of action had arisen to it against

defendant No. 1 when defendant No. 1 did not comply

with the terms of Letter of Credit and did not

sent shipping documents pertaining to the

plaintiff bank neither within 21 days as per the

Letter of Credit nor within the validity period of

Letter of Credit. It was alleged that cause of

action finally arose on 7.3.1997 when the

defendants claimed that they were not responsible

and that against defendants 2, 4, 5 and 6 cause

of action is alleged to have arisen on 26.9.1996

when defendant No. 1 claimed that documents were

sent by defendant No. 2 to defendant No. 5 and that

defendant No. 5 had retired the goods. The cause

of action also arose when on 19.2.1977 the Customs

Authorities in Moscow informed the plaintiff bank

that Airway bill representing the said goods have

not been handed over by the customs authorities.

3. The suit was resisted by defendant No. 1 who

filed its written statement on 8.12.1998.

Replication to the written statement of defendant

No. 1 was filed by the plaintiff on 3.12.1999. On

the same day an application (IA. No. 12386/99) was

filed by the plaintiff under Order 12 Rule 6 read

with Section 151 of the Code of Civil Procedure

praying that decree be passed forthwith against

defendant No. 1 or the other defendants because of

the alleged admission of defendant No. 1 in its

written statement. Notice of this application was

directed to be issued to the defendants. Notice

could not be served on the defendants for want of

process fee. Accordingly, on 13.7.2000 fresh

notice was directed to be issued, returnable for

11.10.2000. Before this application could be

taken up for consideration or reply could be filed

by the defendants, defendant No. 1 on 25.9.2000

filed an application under Order 6 Rule 17 read

with Section 151 of the Code of Civil Procedure

seeking leave to amend its written statement.

4. Defendant No. 1 alleged that after filing of

the written statement new facts have come into its

knowledge because of which it was necessary to

amend the written statement filed earlier and to

bring to the notice of the Court new facts, which

were absolutely necessary for complete

adjudication on the disputes between the parties.

The new fact, which according to defendant No. 1

came to its knowledge was that the stocks lifted

from Indira Gandhi Airport never reached its

destination due to fraud alleged to have been

committed by defendant No. 2 and in connivance with

defendants 4 and 5. It was prayed that defendant

No. 1 be permitted to add preliminary objections

No. D, E and F and suitably amend the contents of

various paragraphs of its written statement. In

the application, it was also alleged that the

Airway Company, which lifted the stocks from

Indira Gandhi Airport at New Delhi for export to

Moscow had not been imp leaded as a party defendant

admittedly when the case of the plaintiff has been

that the goods exported never reached their

destination. In the application seeking amendment,

the proposed amendments, which defendant No. 1

wanted to make were not quoted. However,

defendant No. 1 filed separately the proposed

amended written statement incorporating the

amendments. The plaintiff vehemently opposed this

application, inter alia, alleging that defendant

No. 1 wants to substitute various paragraphs, which

cannot be permitted. Moreover, in the application

filed under Order 6 Rule 17 CPC precise amendment,

which defendant No. 1 wanted to carry out to the

original written statement filed by it had not

been mentioned. On merits, it was pleaded by the

plaintiff that the suit filed by the plaintiff

against defendant No. 1 is based on I.C.C. Uniform

Customs and Practice for Documentary Credit, 1993

and defendant No. 1 had already admitted that

necessary documents were not collected and

furnished to the plaintiff by it. Having admitted

those facts, defendant No. 1 cannot be permitted to

change the plea of admission made in the earlier

written statement to a plea of denial in the

proposed written statement.

5. Learned Single Judge by the impugned order

dismissed the application observing that defendant

No. 1, who was seeking amendment to its written

statement had failed to assign cogent reasons that

why the pleas, which were sought to be raised and

which were available to it earlier, had not been

raised. Moreover, allowing defendant No. 1 to

amend the written statement will have the effect

of permitting it to convert the plea of admission

into plea of denial, which was not permissible.

This order is under challenge in this appeal.

6. We have considered the submissions made at

the bar and have also been taken through the

entire record.

7. Learned counsel for the plaintiff/respondent

No. 1 tried to support the impugned order by making

similar submissions, which weighed with learned

Single Judge in declining the prayer of defendant

No. 1 to amend the written statement. It was

contended that the application was not in

consonance with the law; precise amendment, which

defendant No. 1 wanted to incorporate to the

original written statement, had not been quoted

verbatim in the application filed under Order 6

Rule 17 C.P.C.; admission had been made by

defendant No. 1 and because of those admissions,

valuable right had accrued to the plaintiff for

which an application under Order 12 Rule 6 C.P.C.

was filed praying for decree against defendant

No. 1 and in order to make the said application

infructuous and to get over the said admission,

defendant No. 1 was seeking to amend its written

statement.

8. Learned counsel for defendant No. 1/

appellant contended that necessity had arisen to

seek amendment after defendant No. 1 came to know

of certain glaring facts, which go to the root of

the case. Defendant No. 1 Bank was not proposing to

change its stand by withdrawing the earlier plea

but had sought permission to add few facts, which

had came to its notice later on. The same does

not amount to changing the plea of admission to a

plea of denial. Defendant No. 1 bank had not

admitted expressly or by necessary implication

that necessary documents were not collected and

furnished to the plaintiff, as wrongly alleged by

the plaintiff. Defendant No. 1 in the earlier

written statement had simply pleaded that it was a

matter of record. It would not amount to an

admission that defendant No. 1 bank had admitted

that necessary documents were not collected and

furnished to the plaintiff.

9.
Having considered the respective submissions

made at the bar, we are of the view that it is a

fit case where interference is called for in the

impugned order passed by learned Single Judge and

defendant No. 1 deserves to be permitted to amend

the written statement.

10. Suit is still at the initial stage. Trial has

not yet commenced. There is also no doubt that

because of the alleged pleas of admission of

defendant No. 1 an application under Order 12 Rule

6 C.P.C. has been filed by the plaintiff, which is

still under consideration. Before we proceed

further precisely it has to be ascertain that

whether any admission was made by defendant No. 1

in the written statement filed earlier, because of

which it can be said that valuable right had

accrued to the plaintiff, which cannot be defeated

by amendment. Defendant No. 1 in the written

statement filed earlier admitted that the

plaintiff bank opened Letter of Credit with

defendant No. 1 on 10.10.1995 and further admitted

that documents were required to be presented

within 21 days of the date of shipping. Defendant

No. 1 also admitted that validity of Letter of

Credit expired on 4.1.1996 and also admitted that

telex dated 28.2.1996 was sent but defendant No. 1

denied its liability to pay the suit amount to the

plaintiff. Defendant No. 1 also denied that it had

failed to do the needful or that the plaintiff

bank was made to suffer on account of the alleged

mistake of defendant No. 1. Defendant No. 1 also

denied that it had admitted any mistake on its

part. It further denied that the plaintiff bank

refunded the cover amount to defendant No. 6 due to

the alleged negligence, mistake or failure of

defendant No. 1 in not sending the documents or not

relying on telex message dated 28.2.1996.

Defendant No. 1 in fact admitted the plea of the

plaintiff that there was a fraud between

defendants 2 and 5 and also admitted the

plaintiff’s case that defendants 4, 5 and 6 were

liable to reimburse the amount to the plaintiff

Bank as the goods had reached their destination.

11.
In case written statement filed by

defendant No. 1 earlier is read as a whole, it

cannot be said that defendant No. 1 at ay point of

time expressly or impliedly admitted that

necessary documents were not collected by it and

furnished to the plaintiff. Therefore, to say

that there was any plea of admission due to which

the plaintiff had acquired valuable right will not

be correct on a careful reading of the written

statement filed by defendant No. 1.

12. It is also a fact that defendant No. 1 in the

application seeking amendment has not quoted the

amendments sought to be raised but has appended to

the application proposed written statement

specifically stating in the application that what

paras are sought to be added as preliminary

objections and in which paragraphs of the written

statement filed earlier amendments are sought to

be incorporated. Though it would have been

appropriate that the proposed amendments ought to

have been separately quoted in the application,

but the purpose of law can be said to have been

duly served by appending to the application the

proposed amended written statement.

13.
The decision of Supreme Court in Heera Lal v.

Kalyan Mal and others relied

upon by learned counsel for plaintiff/respondent

No. 1 would not be applicable to the facts and

circumstances of the case. There can be no dispute

with the proposition that when amendment sought

for in the written statement is of a nature as to

displace the plaintiff’s case, it cannot be

allowed in view of ratio of the decision of

Supreme Court in M/s. Modi Spinning & Weaving Mills

Co. Ltd. and another v. M/s. Ladha Ram & Co. , but before the said principle is

applied to the facts of the case, it must be

ensured that there is an admission made by

defendant in the written statement, which if

allowed, will have the effect of displacing the

plaintiff’s case. In the instant case, defendant

No. 1 is not deleting the pleas, which had already

been raised in the earlier written statement.

Defendant No. 1 is expanding its pleas, which it

had taken in various paragraphs. No part of the

earlier written statement was sought to be

deleted. Addition of the pleas can be said to be

an elaboration to the earlier written statement

with complete facts and figures because of the

information, which defendant No. 1 is stated to be

now possessed with respect to the transaction in

question. The proposed amendments rather go to

elaborate the alleged fraud, alleged to have been

committed by the other defendants, as has been

pleaded by plaintiff/respondent No. 1 in its

plaint.

14.
The principle, which would apply, in the

instant case, would be as enunciated in

B.K. Narayana Pillai v. Parmeshwaran Pillai and

another that Courts are more

generous in allowing the amendment of the written

statement as the question of prejudice is less

likely to operate in that event. The defendant has

a right to take alternative plea in defense which,

however, is subject to an exception that by the

proposed amendment the other side should not be

subjected to injustice and that any admission made

in favor of the plaintiff is not withdrawn. All

amendments of the pleadings should be allowed,

which are necessary for determination of the real

controversies in the suit provided the proposed

amendment does not alter or substitute a new cause

of action on the basis of which the original lis

was raised or defense taken. Inconsistent and

contradictory allegations in negation to the

admitted position of facts or mutually destructive

allegations of facts should not be allowed to be

incorporated by means of amendment of the

pleadings.

15.
The proposed amendment, in our view, are

necessary for complete adjudication of the rights

of the parties and in order to fix liability on

any of the defendants, if any, liable to the

plaintiff for the amount claimed in the suit.

Reading of the written statement has to be

purposeful and meaningful, which has to be read as

a whole. On a careful reading of the written

statement, as originally filed by defendant No. 1,

it cannot be said that defendant No. 1 admitted its

liability or that it admitted that it had

neglected or failed to discharge its obligation.

As such, it cannot be said that there is an

admission because of which a valuable right had

accrued to the plaintiff. The mere fact that an

application under Order 12 Rule 6 CPC was filed to

which reply had not yet been filed by defendant

No. 1, that by moving an application it cannot be

said that seeking amendment in such circumstance

would defeat the right of the plaintiff to seek

adjudication on the application. In case

defendant No. 1 is otherwise entitled to seek

amendment, it would be entitled to seek indulgence

of the Court irrespective of the fact that an

application under Order 12 Rule 6 C.P.C. was

pending.

16.
Thus we are of the view that the impugned

order is liable to be set aside. As cogent reasons

have been assigned by defendant No. 1 in seeking

amendment that new fact came to its knowledge,

which fact is not disputed on behalf of the

plaintiff. Defendant No. 1 is entitled to carry out

the proposed amendment, which do not change the

nature of defense.

17.
Consequently, the appeal is allowed. The

impugned order is set aside. Application under

Order 6 Rule 17 C.P.C. (IA.9529/2000) of defendant

No. 1/appellant is allowed. The proposed amended

written statement is directed to be taken on

record. Parties are left to bear their respective

costs.