Delhi High Court High Court

Vra Road Lines vs Bank Of Baroda & Ors. on 19 August, 2011

Delhi High Court
Vra Road Lines vs Bank Of Baroda & Ors. on 19 August, 2011
Author: Sanjay Kishan Kaul
*                 THE HIGH COURT OF DELHI AT NEW DELHI

%                               Judgment delivered on: 19.08.2011


+                       WP(C) No. 6036/2011


VRA ROAD LINES                                 ...... PETITIONER


                                  Vs


BANK OF BARODA & ORS.                         ..... RESPONDENTS

Advocates who appeared in this case:

For the Petitioner :       Mr Rajiv Khosla, Advocate
For the Respondents:       None

CORAM :-
HON'BLE MR JUSTICE SANJAY KISHAN KAUL
HON'BLE MR JUSTICE RAJIV SHAKDHER

1. Whether the Reporters of local papers may
be allowed to see the judgment ?

2. To be referred to Reporters or not ?

3. Whether the judgment should be reported
in the Digest ?

SANJAY KISHAN KAUL, J (ORAL)

CM NO. 12187/2011 (Exemption)

Allowed subject to just exceptions.

Application stands disposed of.

WP(C) 6036/2011

1. By the captioned writ petition a challenge has been laid to

the order dated 27.08.2004 passed by the Debt Recovery
WP(C) 6036/2011 Page 1 of 9
Tribunal (in short ‘DRT’) in OA No. 11A/1996 and the order in

appeal passed by the Debt Recovery Appellate Tribunal (in short

‘DRAT’) dated 11.02.2011.

2. For the disposal of this writ petition the following brief facts

require to be noticed: The respondent no. 1, i.e., the Bank of

Baroda, had advanced cash credit facilities to respondent no. 2, a

private limited company, namely, M/s Stich Arts Exports Pvt. Ltd.

These cash credit facilities were enhanced from time to time.

Respondent no 1/bank at the request of respondent no. 2

opened, it appears, various letters of credit.

2.1 For the purposes of the instant case it would be important

to note that letters of credit were opened by respondent no.

1/bank in favour of four (4) entities located in Salem in the State

of Tamilnadu. These entities being: M/s Gajalazmi Exports, M/s

Umakant Trading Company, M/s Kala Creation and M/s Money

Enterprises. The purpose of opening the letters of credit in

favour of aforesaid four (4) entities was to enable respondent no.

1/bank to purchase cloth from the entities, who were

beneficiaries of the letter of credit, in order to enable it to

manufacture garments for the purposes of its export business.

2.2 Importantly, as per the letters of credit the four entities/

beneficiaries of the letter of credit were required to dispatch the

goods in issue to the stated destination, in terms of the request
WP(C) 6036/2011 Page 2 of 9
of defendant no. 1 through a transporter. The petitioner before

us was the transporter who had been entrusted with the

consignments of goods in issue valuing approximately `

8,55,191.161/- for a consideration. The petitioner being the

carrier had issued negotiable motor transport receipts in respect

of the goods entrusted to it.

2.3 Thus the four (4) entities/ the beneficiaries of the letter of

credit were able to obtain payment of the goods sold by them to

respondent no. 2 against the letters of credit opened by

respondent no. 1/ bank on delivery of the original motor transport

receipts along with all other documents of title in original, as

detailed out in the letter of credit to the respondent no. 1/bank.

2.4 Therefore, as per the arrangement in vogue respondent no.

1/ bank would present to respondent no. 2 the documents of title

including the original motor transport receipt for the purposes of

enabling respondent no. 2 to retire the same against payment

made to it by respondent no. 2. On payment being received by

respondent no. 1/bank from respondent no. 2 the said documents

of title including the original motor transport receipt was required

to be delivered by respondent no. 1/bank to respondent no. 2,

who in turn would take delivery of the goods in issue from the

petitioner.

3. In the given facts of the case the finding returned by both
WP(C) 6036/2011 Page 3 of 9
the DRT and the DRAT is that respondent no. 2 did not seek

retirement of the goods in issue by making payment to

respondent no. 1/bank. Consequently a suit was filed in this

court being suit no. 307/1986. On the enactment of Recovery of

Debts Due to Banks and Financial Institutions Act, 1993 (in short

‘RDB Act’), the suit was transferred to DRT. The proceedings in

the suit commenced from 12.12.1995. As indicated above, the

suit was re-numbered as OA No. 11A/1996. In the said OA

recovery was sought by the respondent no. 1/bank from the

petitioner, respondent no. 2, respondent nos. 3 to 5 and

respondent no. 6, jointly and severally of a sum of `

10,46,188.78/- together with cost, pendente lite interest at the

rate of 20% per annum.

3. The DRT after a detailed discussion on the merit of the case

and consideration of the evidence on record passed a decree in

favour of the respondent no. 1/bank, the petitioner and

respondent nos. 2 to 6 in the sum of ` 10,46,188.78/- holding

them liable jointly and severally, with a caveat that, in so far as

the liability of the petitioner and respondent no. 6 are concerned,

it would be limited to ` 8,55,191.16/-. In so far as respondent no.

6 is concerned, since he had passed away in the meanwhile, the

DRT clarified that the liability of the legal heirs would be limited

to the extent of properties inherited by them from the deceased
WP(C) 6036/2011 Page 4 of 9
respondent no. 6 alongwith pendente lite and future interest at

the rate of 11% per annum from the date of filing of the OA. The

DRT further observed that in case the legal heirs of respondent

no. 6 were to make payment within a period of three months

from the date of its order, the rate of interest charged would be

calculated at the rate of 10% per annum for the period in issue,

i.e., pendente lite and post issuance of decree. The other

respondents and the petitioner were also directed to pay the

amount within three months of the date of the order, failing

which the sum decreed was to be recovered by auction and sale

of hypothecated and mortgaged properties and other properties

of the judgment debtors.

4. Aggrieved by the order of the DRT, the petitioner preferred

an appeal with the DRAT. The DRAT by the impugned judgment

has dismissed the appeal of the petitioner.

5. Before us Mr Rajiv Khosla argued that the petitioner could

not have been held liable for payment of monies to respondent

no. 1/bank in view of the fact that there is an admission to the

effect that, respondent no. 2 had received the goods in issue.

Mr Kholsa further submitted that it has also come on record by

way of evidence that the petitioner had sold its business to

respondent no. 6, therefore, the liability, if any, qua the dues of

respondent no. 1/bank would be that of the respondent no. 6.
WP(C) 6036/2011 Page 5 of 9
The last contention of Mr Khosla was that the respondent no.

1/bank had filed alongwith the present action, which is,

represented by OA NO. 11A/1996 three (3) other suits against

entities, which were run by the family members of respondent

nos. 2 to 5, who have been impleaded in the instant action in

their capacity as guarantors. It was thus contended that in those

suits/actions, the respondent no. 1/bank had arrived at a

compromise whereby, it was to receive ` 4 crores with simple

interest at the rate of 13.5% per annum w.e.f. 13.06.1996. By

virtue of a settlement recorded on 16.01.1997 by the DRT the

said suits/actions were to be withdrawn; the mortgaged property

was to be released; and the other defendants in those

suits/actions including the guarantees and securities furnished

were to be released. Mr Khosla submitted that respondent no.

1/bank having compromised its claim in those suits was

unnecessarily and oppressively seeking to recover dues from the

petitioner when, the goods in issue had been handed over to

respondent no. 2.

6. We may note at the outset that Mr Khosla has confined

himself to the submissions noted by us hereinabove. Having

heard the learned counsel for the petitioner, we are of the view

that the petition is without merit for the reasons given

hereinafter: As correctly appreciated both by the DRT and the
WP(C) 6036/2011 Page 6 of 9
DRAT the respondent no. 1/bank held in original the motor

transport receipt and all other documents of title. As per terms of

the letter of credit, which were not disputed before us, the

petitioner was required to hand over goods in issue to either

respondent no. 1/bank or to its nominee, which in the instant

case would have been respondent no. 2, had respondent no. 2

paid the money to respondent no. 1/bank and obtained the

original motor transport receipt alongwith documents of title.

Without doubt the petitioner failed to hand over the goods in

issue to respondent no. 1/bank, despite it holding the documents

of title. There is no doubt whatsoever that the petitioner was

entrusted with the goods in issue.

7. The arguments of Mr Khosla, learned counsel for the

petitioner, that the receipt of goods in issue by respondent no. 2

is admittedly is of no avail in the face of conditions stipulated in

the letter of credit. In so far as the respondent no. 1/bank is

concerned, it neither received the money from respondent no 2

on whose behalf letter of credit had been opened nor did it

receive the goods in issue. Therefore, the respondent no. 1/bank

was entitled to file an action amongst other against the

petitioner. The argument of the petitioner that it had sold its

business to respondent no. 6 and hence respondent no. 6, if at

all, could be held liable, is also without merit. The respondent no.
WP(C) 6036/2011 Page 7 of 9
1/bank would have no privity of contract with respondent no. 6. If

there was any wrong doing on the part of respondent no. 6,

surely remedies in law were available to the petitioner to take an

appropriate action against respondent no. 6.

7.1 As a matter of fact the authorities below have noted the

contents of notice dated 14.01.1985, issued by the advocate for

the petitioner which records therein that the petitioner accepted

the fact that it held goods for the bank. It is another matter, as

noticed by the DRAT, that the petitioner sought to change track

by writing a letter, within two months, contrary to the position

taken in the notice dated 14.01.1985.

8. The other argument of the learned counsel for the

petitioner that the compromise by respondent no. 1/bank with

respondent no. 2 ought to have absolved the petitioner, is in our

view also untenable. The DRT in paragraph 9 has extracted

clause III of the compromise application filed in those actions,

which in no uncertain terms allowed the respondent no. 1/bank to

prosecute its claim against the petitioner. In our view, the

compromise arrived at in other proceedings between respondent

no. 1/bank and entities, who perhaps were, as alleged controlled

by the family members of respondent nos. 3 to 5 herein, i.e., the

guarantors, cannot impinge upon the legal tenability of the

judgment and decree passed against the petitioner.
WP(C) 6036/2011 Page 8 of 9

9. For the foregoing reasons, we are of the view that the writ

petition is devoid of merit and hence, as indicated above,

deserves to be dismissed. It is ordered accordingly.

SANJAY KISHAN KAUL,J

RAJIV SHAKDHER, J

AUGUST 19, 2011
kk

WP(C) 6036/2011 Page 9 of 9