REPORTABLE
IN THE SUPREME COURT OF INDIA
CIVIL APPELLATE JURISDICTION
CIVIL APPEAL NO. 6077 OF 2010
(Arising out of S.L.P. (C) No. 11505 of 2010)
Zonal Manager, Central Bank of India .... Appellant (s)
Versus
M/s Devi Ispat Ltd. & Ors. .... Respondent(s)
JUDGMENT
P. Sathasivam, J.
1) Leave granted.
2) This appeal arising out of SLP (C) No. 11505 of 2010 is
directed against the final judgment and order dated
05.04.2010 passed by the High Court at Calcutta in G.A.
No. 2441 of 2009 whereby the High Court dismissed the
appeal filed by the appellant-Bank herein against the
order of the learned single Judge dated 24.08.2009 in
W.P. No. 485 of 2009 directing the appellant-Bank to
1
return forthwith the title deeds deposited by M/s Devi
Ispat Ltd., the Respondent-Company herein.
3) Brief facts : a) Respondent No.1 is a Company incorporated under the name and style of M/s Devi Ispat Ltd. The Respondent-Company carries on the business of
manufacturing and trading in ingots and various other
types of steel and for the said purpose requires financial
support from the financial institutions like the appellant-
Bank. Since the very inception of the respondent-
Company, it has been banking with the appellant-Bank
and availing various credit facilities like Term Loan,
Working Capital Demand Loan, Cash Credit and Letter of
Credit facility. On 16.10.2006, the respondent-Company
wrote a letter to the appellant-Bank requesting it to review
and enhance its credit facilities. On 15.12.2006, the
appellant-Bank intimated the respondent-Company of its
decision of review and enhanced credit facilities of the
Company’s account whereby the Company was to enjoy
2
two Term Loans being Term Loan I for Rs. 360 lacs being
Account No. 1103590030, Term Loan II for Rs. 215 lacs
being Account No. 1103590041, Cash Credit for Rs.300
lacs being Account No. 1103589988, Working Capital
Demand Loan for Rs.1200 lacs being Account No.
3001640109 and a Letter of Credit in favour of the West
Bengal State Electricity Board for Rs.56 lacs.
b) Due to various irregularities in the account of the
respondent-Company, the appellant-Bank by various
letters between 15.09.2008 to 24.04.2009, advised the
respondent-Company to shift its loan account to some
other Bank. On 12.01.2009, the appellant-Bank sent the
Credit Information Report of the respondent-Company to
its new Banker, namely, the State Bank of India. On
25.02.2009, the appellant-Bank received an Internal Audit
Report in respect of the fraud perpetrated in the accounts
of M/s Rajco Steel Enterprises and M/s Kali International
Pvt. Ltd., whereby crores of rupees were siphoned away to
the account of the respondent-Company. Therefore, on
3
14.03.2009, the appellant-Bank filed two complaints with
the Superintendent of Police, Central Bureau of
Investigation, Kolkata complaining of the fraud and
requesting the CBI, Kolkata to investigate into the matter.
c) On 02.04.2009, Special Audit Team of the appellant-
Bank submitted its report on the fraud committed by the
respondent-Company which revealed the transfer of a
huge amount of funds from the account of M/s Rajco Steel
Enterprises and M/s Kali International Pvt. Ltd. to the
account of the respondent-Company. On 06.05.2009, the
respondent-Company requested the appellant-Bank to
handover the original title deeds of its factory premises
and all the collateral securities held by it as against the
Company as well as from Mr. Nirmal Kumar Mandhani,
Director of the Company (respondent No.2 herein) to the
State Bank of India, Chowringhee Branch, Kolkata to
whom they had transferred their account. On
09.05.2009, the State Bank of India issued a Banker’s
cheque of Rs. 15 crores to the respondent-Company which
4
the appellant-Bank had encashed and appropriated in lieu
of the outstanding balances lying against the respondent-
Company. By various letters, the respondent-Company
requested the appellant-Bank to return the Security
documents and issuance of `No Objection Certificate’ (in
short `NOC’) and `No Due Certificate’ (in short `NDC’). On
29.05.2009, the respondent-Company filed W.P. No. 485
of 2009 before the High Court at Calcutta. By order dated
24.08.2009, the learned single Judge of the High court
allowed the writ petition and directed the appellant-Bank
to release the security documents. Challenging the said
judgment, the appellant-Bank filed an appeal before the
Division Bench of the High Court being G.A. No. 2441 of
2009. By order dated 05.04.2010, the High Court
dismissed the appeal filed by the appellant herein.
Aggrieved by the said order, the appellant-Bank has
preferred this appeal by way of special leave.
5
4) Heard Mr. Mukul Rohtagi, learned senior counsel for
the appellant-Bank and Mr. C.A. Sundaram, learned
senior counsel for the respondent-Company.
5) Mr. Mukul Rohtagi, learned senior counsel for the
appellant-Bank, after taking us through the entire
materials, at the foremost, submitted that the direction of
the learned single Judge affirmed by the Division Bench
for return of the title deeds deposited by the respondent-
Company as a security cannot be a subject-matter of
Article 226 of the Constitution of India. He further
submitted that right to retain a mortgage deed is a civil
dispute and proper forum is Debts Recovery Tribunal (in
short “DRT”) or civil court. He further submitted that if
the writ of mandamus issued by the High Court is
maintained, the right of the nationalized Bank which is
holding public money would affect its right before the
DRT. On the other hand, Mr. C.A. Sundaram, learned
senior counsel for the respondent-Company, by drawing
our attention to the relevant terms of the contract
6
settlement of entire money due to the appellant-Bank by
an arrangement made through another nationalized Bank,
submitted that the writ petition before the High Court
under Article 226 is maintainable and the High Court is
fully justified in issuing direction for return of the title
deeds of the Company.
6) We have carefully considered the rival contentions of
both the parties and perused the relevant materials.
7) In order to answer the above contentions, there is no
need to narrate all the factual details except which are
required for the disposal of the above appeal. It is true
that the respondent-Company filed a writ petition before
the learned single Judge of the Calcutta High Court
praying for issuance of a writ of mandamus directing the
Bank to forthwith take steps to release the security
documents and issue `NOC’ and `NDC’ pertaining to their
company’s accounts without any further delay. It is also
not in dispute that the respondent-Company carries on
the business of manufacturing and trading in ingots and
7
various other types of steel and for the said purpose, it
requires financial support from the institution like the
appellant-Bank. The appellant-Bank, being a public
sector Bank, discharging public functions is a `State’ in
terms of Article 12 of the Constitution of India amenable
to the writ jurisdiction. In the earlier part, we have
adverted to the fact that the respondent-Company had
availed various facilities such as Term Loan, Working
Capital Demand Loan, Cash Credit and Letter of Credit
facility. During the course of business, on 16.10.2006,
the respondent-Company wrote to the appellant-Bank
requesting it to review and enhance its credit facilities.
The same was also acceded to by the Bank. After two
years, between 15.09.2008 to 24.04.2009, the Bank
advised the Company to shift its borrowings to some other
Bank due to certain irregularities in the accounts of the
respondent-Company. Since the Company had not
complied with the direction in the letter dated 24.04.2009,
the Bank called upon the Company to close their
8
accounts. On the other hand, the Company requested the
Bank to return the title deeds and other collateral
securities to enable them to entrust the same to other
Nationalized Bank. It is seen from the materials placed
that the Bank had taken such a stand requesting the
Company to shift their account to some other Bank since
it came to know that a fraud having been perpetrated by
M/s Rajco Steel Enterprises & M/s Kali International Pvt.
Ltd., and the respondent-Company is having a connection
with them. It is unnecessary to find out the truth or
otherwise in these proceedings. However, it is not in
dispute that in respect of their dues, the respondent-
Company made an arrangement with the State Bank of
India and deposited a cheque of Rs.15 Crores from the
State Bank of India. In fact, the receipt of an amount of
Rs. 15 Crores from the State Bank of India on and behalf
of the respondent-Company has not been disputed. The
letter dated 12.05.2009, addressed to the appellant-Bank,
make it clear that they received a cheque of Rs. 15 Crores
9
from the State Bank of India, Chowringhee Road Branch
and the Company has also reminded the appellant-Bank
to return the security documents. The said letter reads as
under:-
“Devi Ispat Ltd.
85, Netaji Subhas Road, Ist Floor, Kolkata – 700 0001
Dated: 12th May, 2009
The Zonal Manager
Central Bank of India
Kolkata
Dear Sir,
Ref: Our Account at Barabazar Branch, Kolkata.
Please refer to our above account which has been taken over by State
Bank of India, Chowringhee Branch, Kolkata.
The Chowringhee Branch of State Bank of India had given a Banker’s
Cheque of Rs. 15.00 crores which have been encashed and appropriated
to our outstanding balances.
We regret to inform that inspite of such adjustments on 9th of May, 2009,
we are yet to get our Security documents, NOC, NDC etc.
We hope that you will appreciate that above documents are utmost
important and shall be handed over urgently. We request you to
immediately arrange to deliver the documents.
Thanking you,
Yours faithfully,
For DEVI ISPAT LTD.
SD/-
Director
Cc to: The Branch Manager
Central Bank of India
Barabazar Branch
Kolkata.”
1
The contents of this letter reiterates the stand of the
respondent-Company.
8) In view of the fact that the respondent-Company had
cleared the dues which were pending at the relevant point
of time through the State Bank of India, they are entitled
to get their title deeds to enable them to deposit the same
with the State Bank of India as their security for the
amount advanced. It is also relevant to note that in four
subsequent letters dated 14.05.2009, the “statement of
account” furnished by the appellant-Bank clearly show
that after settling their dues the “uncleared amount” has
been mentioned as 0.00 (nil) which read as under:
“STATEMENT OF ACCOUNT CENTRAL BANK OF INDIA
BARABA_BARABAZAR (KOLKATA)
178, MAHATMA GANDHI ROAD,
BARABAZAR
Branch Code: 00102
Devi Ispat Ltd.
85, Netaji Subhas Road,
Ist Floor,
2nd Floor, Kolkata – 700 001 Account No. : 1103589988
Product: Medium Enterprises Currency: INR
Date: 14/05/2009 /tune: 10:58:05 E-mail
Cleared Balance: 49,82,783.42 Cr. Uncleared Amount: 0.00
1
STATEMENT OF ACCOUNT CENTRAL BANK OF INDIA
BARABA_BARABAZAR (KOLKATA)
178, MAHATMA GANDHI ROAD,
BARABAZAR
Branch Code: 00102
Devi Ispat Ltd.
85, Netaji Subhas Road,
Ist Floor,
2nd Floor, Kolkata – 700 001 Account No. : 3001640109
Product: Medium Enterprises Currency: INR
Date: 14/05/2009 /tune: 10:59:12 E-mail
Cleared Balance: 0.00 Cr. Uncleared Amount: 0.00 Cr
STATEMENT OF ACCOUNT CENTRAL BANK OF INDIA
BARABA_BARABAZAR (KOLKATA)
178, MAHATMA GANDHI ROAD,
BARABAZAR
Branch Code: 00102
Devi Ispat Ltd.
85, Netaji Subhas Road,
Ist Floor,
2nd Floor, Kolkata – 700 001 Account No. : 1103590030
Product: Medium Enterprises Currency: INR
Date: 14/05/2009 /tune: 11:00:43 E-mail
Cleared Balance: 0.00 Cr. Uncleared Amount: 0.00
1
STATEMENT OF ACCOUNT CENTRAL BANK OF INDIA
BARABA_BARABAZAR (KOLKATA)
178, MAHATMA GANDHI ROAD,
BARABAZAR
Branch Code: 00102
Devi Ispat Ltd.
85, Netaji Subhas Road,
Ist Floor,
2nd Floor, Kolkata – 700 001 Account No. : 1103589988
Product: Medium Enterprises Currency: INR
Date: 14/05/2009 /tune: 10:59:52 E-mail
Cleared Balance: 0.00 Cr. Uncleared Amount: 0.00 ”
The above factual details clearly demonstrate that through
an arrangement with the State Bank of India,
Chowringhee Road Branch, the respondent-Company
settled a sum of Rs. 15 Crores to the appellant-Bank and
the statement of accounts prevailing as on 14.05.2009
clearly reveal that there is no amount outstanding.
Taking note of these undisputed factual details, the Bank,
being a nationalized institution, amenable to writ
jurisdiction, the High Court has rightly issued a writ of
mandamus for return of the title deeds.
9) In the light of the above factual scenario, now let us
consider the decisions relied on by Mr. Rohtagi. In State
1
of U.P. and Others vs. Bridge & Roof Company (India)
Ltd., (1996) 6 SCC 22, this Court, in para 16, held thus:
“16. Firstly, the contract between the parties is a
contract in the realm of private law. It is not a statutory
contract. It is governed by the provisions of the Contract
Act or, maybe, also by certain provisions of the Sale of
Goods Act. Any dispute relating to interpretation of the
terms and conditions of such a contract cannot be
agitated, and could not have been agitated, in a writ
petition. That is a matter either for arbitration as
provided by the contract or for the civil court, as the
case may be. Whether any amount is due to the
respondent from the appellant-Government under the
contract and, if so, how much and the further question
whether retention or refusal to pay any amount by the
Government is justified, or not, are all matters which
cannot be agitated in or adjudicated upon in a writ
petition. The prayer in the writ petition, viz., to restrain
the Government from deducting a particular amount
from the writ petitioner’s bill(s) was not a prayer which
could be granted by the High Court under Article 226.”
After saying so and in the light of the various terms of the
contract, the Court further held:
“18. Accordingly, it must be held that the writ petition
filed by the respondent for the issuance of a writ of
mandamus restraining the Government from deducting
or withholding a particular sum, which according to the
respondent is payable to it under the contract, was
wholly misconceived and was not maintainable in law.”
10) The next decision relied on by learned senior counsel
for the appellant in Kerala State Electricity Board and
Another vs. Kurien E. Kalathil and Others, (2000) 6
1
SCC 293. He heavily placed reliance on paras 10 and 11
of this judgment which read thus:
“10. We find that there is a merit in the first contention
of Mr. Raval. Learned counsel has rightly questioned the
maintainability of the writ petition. The interpretation
and implementation of a clause in a contract cannot be
the subject-matter of a writ petition. Whether the
contract envisages actual payment or not is a question
of construction of contract. If a term of a contract is
violated, ordinarily the remedy is not the writ petition
under Article 226. We are also unable to agree with the
observations of the High Court that the contractor was
seeking enforcement of a statutory contract. A contract
would not become statutory simply because it is for
construction of a public utility and it has been awarded
by a statutory body. We are also unable to agree with
the observation of the High Court that since the
obligations imposed by the contract on the contracting
parties come within the purview of the Contract Act,
that would not make the contract statutory. Clearly, the
High Court fell into an error in coming to the conclusion
that the contract in question was statutory in nature.
11. A statute may expressly or impliedly confer power
on a statutory body to enter into contracts in order to
enable it to discharge its functions. Dispute arising out
of the terms of such contracts or alleged breaches have
to be settled by the ordinary principles of law of
contract. The fact that one of the parties to the
agreement is a statutory or public body will not by itself
affect the principles to be applied. The disputes about
the meaning of a covenant in a contract or its
enforceability have to be determined according to the
usual principles of the Contract Act. Every act of a
statutory body need not necessarily involve an exercise
of statutory power. Statutory bodies, like private parties,
have power to contract or deal with property. Such
activities may not raise any issue of public law. In the
present case, it has not been shown how the contract is
statutory. The contract between the parties is in the
realm of private law. It is not a statutory contract. The
disputes relating to interpretation of the terms and
conditions of such a contract could not have been
agitated in a petition under Article 226 of the
Constitution of India. That is a matter for adjudication
1
by a civil court or in arbitration if provided for in the
contract. Whether any amount is due and if so, how
much and refusal of the appellant to pay it is justified or
not, are not the matters which could have been agitated
and decided in a writ petition. The contractor should
have relegated to other remedies.”
11) We have gone through the factual details in both the
decisions. It is not in dispute that a specific mandamus
was sought for in both the cases for implementation of a
clause in a contract which was rightly negatived under
Article 226. It is settled law that the disputes relating to
interpretation of terms and conditions of a contract could
not be examined/challenged or agitated in a petition filed
under Article 226 of the Constitution. It is a matter for
adjudication by a civil court or in arbitration, if provided
for in the contract or before the DRT or under the
Securitization Act. In the case on hand, the respondent-
Company has demonstrated that based on the advise of
the appellant-Bank, they shifted their accounts to another
Nationalized Bank and through an arrangement with the
State Bank of India, a cheque of Rs.15 crores was
deposited by their Bank and in token of the same, by
1
statement of accounts dated 14.05.2009 the appellant-
Bank clearly mentioned that there is no due or nil
balance from the respondent-Company (Emphasis
supplied). In such circumstances, when the relief sought
for does not relate to interpretation of any terms of
contract, the Bank being a Nationalized Bank, a Writ
Court can issue appropriate direction in certain
circumstances as mentioned above. In such a factual
matrix, the reliance placed on these two decisions is not
helpful to the appellant-Bank.
12) Though Mr. Rohtagi has pointed out that after filing
of the writ petition, the respondent-Company owes money
through their relationship with other concerns, as rightly
pointed out by Mr. Sundaram, the position on the date of
the filing of the writ petition is the relevant date to test the
direction of the High Court. It is not in dispute that the
writ petition has been filed by the respondent-Company
before the High Court at Calcutta on 29.05.2009 that is
well after settlement of their dues to the extent of Rs. 15
1
Crores by the State Bank of India and the communication
of the appellant-Bank dated 15.05.2009 intimating `nil’
due. In view of the same, we hold that the date of filing of
the writ petition is the relevant date. This is also clear
from the dictum laid down by this Court in Rajahmundry
Electric Supply Corporation Ltd. vs. A. Nageshwara
Rao and Others, (1955) 2 SCR 1066.
13) In ABL International Ltd. and Another vs. Export
Credit Guarantee Corporation of India Ltd. and
Others, (2004) 3 SCC 553, Santosh Hegde, J. has
exhaustively dealt with the maintainability of writ petition
under Article 226 in contractual matters. In the said
case, contract of insurance was executed between ABL
International Ltd. and Another and Export Credit
Guarantee Corporation of India Ltd. and Others. Having
failed to persuade the first respondent therein, to adhere
to the contract of insurance between it and the appellant,
the appellant filed a writ petition before a learned Single
Judge of the Calcutta High Court, inter alia, praying for
1
quashing of the letters of repudiation issued by the first
respondent. It also consequentially prayed for a direction
to the first respondent to make payment of the dues to it
under the contract of insurance. The learned Single
Judge, after hearing the parties, came to the conclusion
that though the dispute between the parties arose out of a
contract, the first respondent being a `State’ for the
purpose of Article 12, was bound by the terms of the
contract, therefore, for such non-performance, a writ was
maintainable and after considering the arguments of the
parties in regard to the liability under the contract of
insurance, allowed the writ petition and issued the writ
and directions as prayed for by the appellants in the writ
petition. In an appeal filed by the first respondent before
the Appellate Bench of the same High Court, the Division
Bench reversed the findings of the learned Single Judge
and held that the claim of the appellant involving disputed
questions of fact cannot be adjudicated in a writ
proceeding under Article 226 of the Constitution, hence,
1
set aside the judgment of the learned Single Judge. In the
course of its judgment the Appellate Bench also
incidentally came to the conclusion that the first
respondent had not committed any violation of the clauses
or the terms of the insurance contract. On the contrary, it
observed that as per proviso (d) to clause (xi) of the said
insurance contract, by refusing to accept the barter of
goods, the first appellant had violated the terms of the
contract disentitling it to raise any claim on the first
respondent. It is against this order of the Appellate Bench
of the Calcutta High Court, the appellants therein filed an
appeal before this Court by way of special leave. After
adverting to certain factual details, the Court framed
following question:
“As could be seen from the arguments addressed in this
appeal and as also from the divergent views of the two
courts below, one of the questions that falls for our
consideration is whether a writ petition under Article
226 of the Constitution of India is maintainable to
enforce a contractual obligation of the State or its
instrumentality, by an aggrieved party.”
The following discussion and conclusion are apt and
relevant for our purpose. They are:
2
“9.In our opinion this question is no more res integra
and is settled by a large number of judicial
pronouncements of this Court. In K.N. Guruswamy v.
State of Mysore this Court held: (AIR pp. 595-96, para
20)
“20. The next question is whether the appellant can
complain of this by way of a writ. In our opinion, he
could have done so in an ordinary case. The appellant is
interested in these contracts and has a right under the
laws of the State to receive the same treatment and be
given the same chance as anybody else. …
We would therefore in the ordinary course have given
the appellant the writ he seeks. But, owing to the time
which this matter has taken to reach us (a consequence
for which the appellant is in no way to blame, for he has
done all he could to have an early hearing), there is
barely a fortnight of the contract left to go. … A writ
would therefore be ineffective and as it is not our
practice to issue meaningless writs we must dismiss
this appeal and leave the appellant content with an
enunciation of the law.”
10. It is clear from the above observations of this Court
in the said case, though a writ was not issued on the
facts of that case, this Court has held that on a given
set of facts if a State acts in an arbitrary manner even in
a matter of contract, an aggrieved party can approach
the court by way of writ under Article 226 of the
Constitution and the court depending on facts of the
said case is empowered to grant the relief. This
judgment in K.N. Guruswamy v. State of Mysore was
followed subsequently by this Court in the case of
D.F.O. v. Ram Sanehi Singh wherein this Court held:
(SCC p. 865, para 4)
“By that order he has deprived the respondent of a
valuable right. We are unable to hold that merely
because the source of the right which the respondent
claims was initially in a contract, for obtaining relief
against any arbitrary and unlawful action on the part of
a public authority he must resort to a suit and not to a
petition by way of a writ. In view of the judgment of this
Court in K.N. Guruswamy case1 there can be no doubt
that the petition was maintainable, even if the right to
relief arose out of an alleged breach of contract, where
the action challenged was of a public authority invested
with statutory power.”
(Emphasis supplied)
2
11. In the case of Gujarat State Financial Corpn. v. Lotus
Hotels (P) Ltd. this Court following an earlier judgment
in Ramana Dayaram Shetty v. International Airport
Authority of India held: (SCC pp. 385-86, paras 9 & 11)
The instrumentality of the State which would be
`other authority’ under Article 12 cannot commit breach
of a solemn undertaking to the prejudice of the other
party which acted on that undertaking or promise and
put itself in a disadvantageous position. The appellant
Corporation, created under the State Financial
Corporations Act, falls within the expression of `other
authority’ in Article 12 and if it backs out from such a
promise, it cannot be said that the only remedy for the
aggrieved party would be suing for damages for breach
and that it could not compel the Corporation for specific
performance of the contract under Article 226.
12. The learned counsel appearing for the first
respondent, however, submitted that this Court has
taken a different view in the case of LIC of India v.
Escorts Ltd wherein this Court held: (SCC p. 344, para
102)
“If the action of the State is related to contractual
obligations or obligations arising out of the tort, the
court may not ordinarily examine it unless the action has
some public law character attached to it. Broadly
speaking, the court will examine actions of State if they
pertain to the public law domain and refrain from
examining them if they pertain to the private law field.
The difficulty will lie in demarcating the frontier between
the public law domain and the private law field. It is
impossible to draw the line with precision and we do not
want to attempt it. The question must be decided in
each case with reference to the particular action, the
activity in which the State or the instrumentality of the
State is engaged when performing the action, the public
law or private law character of the action and a host of
other relevant circumstances. When the State or an
instrumentality of the State ventures into the corporate
world and purchases the shares of a company, it
assumes to itself the ordinary role of a shareholder, and
dons the robes of a shareholder, with all the rights
available to such a shareholder. There is no reason why
the State as a shareholder should be expected to state
its reasons when it seeks to change the management, by
a resolution of the company, like any other
shareholder.” (emphasis supplied)
13. We do not think this Court in the above case has, in
any manner, departed from the view expressed in the
2
earlier judgments in the case cited hereinabove. This
Court in the case of LIC of India proceeded on the facts
of that case and held that a relief by way of a writ
petition may not ordinarily be an appropriate remedy.
This judgment does not lay down that as a rule in
matters of contract the court’s jurisdiction under Article
226 of the Constitution is ousted. On the contrary, the
use of the words “court may not ordinarily examine it
unless the action has some public law character
attached to it” itself indicates that in a given case, on
the existence of the required factual matrix a remedy
under Article 226 of the Constitution will be available.
The learned counsel then relied on another judgment of
this Court in the case of State of U.P. v. Bridge & Roof
Co. (India) Ltd wherein this Court held: (SCC p. 31,
para 21)
Further, the contract in question contains a clause
providing inter alia for settlement of disputes by
reference to arbitration. The arbitrators can decide both
questions of fact as well as questions of law. When the
contract itself provides for a mode of settlement of
disputes arising from the contract, there is no reason
why the parties should not follow and adopt that
remedy and invoke the extraordinary jurisdiction of the
High Court under Article 226. The existence of an
effective alternative remedy — in this case, provided in
the contract itself — is a good ground for the court to
decline to exercise its extraordinary jurisdiction under
Article 226.
14. This judgment again, in our opinion, does not help
the first respondent in the argument advanced on its
behalf that in contractual matters remedy under Article
226 of the Constitution does not lie. It is seen from the
above extract that in that case because of an arbitration
clause in the contract, the Court refused to invoke the
remedy under Article 226 of the Constitution. We have
specifically inquired from the parties to the present
appeal before us and we have been told that there is no
such arbitration clause in the contract in question. It is
well known that if the parties to a dispute had agreed to
settle their dispute by arbitration and if there is an
agreement in that regard, the courts will not permit
recourse to any other remedy without invoking the
remedy by way of arbitration, unless of course both the
parties to the dispute agree on another mode of dispute
resolution. Since that is not the case in the instant
appeal, the observations of this Court in the said case of
Bridge & Roof Co. are of no assistance to the first
respondent in its contention that in contractual
matters, writ petition is not maintainable.
2
15. The learned counsel then contending that this
Court will not entertain a writ petition involving
disputed questions of fact relied on a judgment of this
Court in the case of State of Bihar v. Jain Plastics and
Chemicals Ltd wherein this Court held: (SCC p. 218,
para 7)
“7. In our view, it is apparent that the order passed
by the High Court is, on the face of it, illegal and
erroneous. It is true that many matters could be decided
after referring to the contentions raised in the affidavits
and counter-affidavits, but that would hardly be a
ground for exercise of extraordinary jurisdiction under
Article 226 of the Constitution in case of alleged breach
of contract. Whether the alleged non-supply of road
permits by the appellants would justify breach of
contract by the respondent would depend upon facts
and evidence and is not required to be decided or dealt
with in a writ petition. Such seriously disputed
questions or rival claims of the parties with regard to
breach of contract are to be investigated and determined
on the basis of evidence which may be led by the parties
in a properly instituted civil suit rather than by a court
exercising prerogative of issuing writs.”
16. A perusal of this judgment though shows that a writ
petition involving serious disputed questions of facts
which requires consideration of evidence which is not
on record, will not normally be entertained by a court in
the exercise of its jurisdiction under Article 226 of the
Constitution of India. This decision again, in our
opinion, does not lay down an absolute rule that in all
cases involving disputed questions of fact the parties
should be relegated to a civil suit. In this view of ours,
we are supported by a judgment of this Court in the
case of Gunwant Kaur v. Municipal Committee, Bhatinda
where dealing with such a situation of disputed
questions of fact in a writ petition this Court held: (SCC
p. 774, paras 14-16)
“14. The High Court observed that they will not
determine disputed question of fact in a writ petition.
But what facts were in dispute and what were admitted
could only be determined after an affidavit-in-reply was
filed by the State. The High Court, however, proceeded
to dismiss the petition in limine. The High Court is not
deprived of its jurisdiction to entertain a petition under
Article 226 merely because in considering the
petitioner’s right to relief questions of fact may fall to be
determined. In a petition under Article 226 the High
Court has jurisdiction to try issues both of fact and law.
Exercise of the jurisdiction is, it is true, discretionary,
2
but the discretion must be exercised on sound judicial
principles. When the petition raises questions of fact of
a complex nature, which may for their determination
require oral evidence to be taken, and on that account
the High Court is of the view that the dispute may not
appropriately be tried in a writ petition, the High Court
may decline to try a petition. Rejection of a petition in
limine will normally be justified, where the High Court
is of the view that the petition is frivolous or because of
the nature of the claim made dispute sought to be
agitated, or that the petition against the party against
whom relief is claimed is not maintainable or that the
dispute raised thereby is such that it would be
inappropriate to try it in the writ jurisdiction, or for
analogous reasons.
15. From the averments made in the petition filed by
the appellants it is clear that in proof of a large number
of allegations the appellants relied upon documentary
evidence and the only matter in respect of which conflict
of facts may possibly arise related to the due publication
of the notification under Section 4 by the Collector.
16. In the present case, in our judgment, the High
Court was not justified in dismissing the petition on the
ground that it will not determine disputed question of
fact. The High Court has jurisdiction to determine
questions of fact, even if they are in dispute and the
present, in our judgment, is a case in which in the
interests of both the parties the High Court should have
entertained the petition and called for an affidavit-in-
reply from the respondents, and should have proceeded
to try the petition instead of relegating the appellants to
a separate suit.”
17. The above judgment of Gunwant Kaur finds support
from another judgment of this Court in the case of
Century Spg. and Mfg. Co. Ltd. v. Ulhasnagar Municipal
Council wherein this Court held: (SCC p. 587, para 13)
“Merely because a question of fact is raised, the High
Court will not be justified in requiring the party to seek
relief by the somewhat lengthy, dilatory and expensive
process by a civil suit against a public body. The
questions of fact raised by the petition in this case are
elementary.”
18. This observation of the Court was made while
negating a contention advanced on behalf of the
respondent Municipality which contended that the
petition filed by the appellant Company therein
2
apparently raised questions of fact which argument of
the Municipality was accepted by the High Court
holding that such disputed questions of fact cannot be
tried in the exercise of the extraordinary jurisdiction
under Article 226 of the Constitution. But this Court
held otherwise.
19. Therefore, it is clear from the above enunciation of
law that merely because one of the parties to the
litigation raises a dispute in regard to the facts of the
case, the court entertaining such petition under Article
226 of the Constitution is not always bound to relegate
the parties to a suit. In the above case of Gunwant Kaur
this Court even went to the extent of holding that in a
writ petition, if the facts require, even oral evidence can
be taken. This clearly shows that in an appropriate
case, the writ court has the jurisdiction to entertain a
writ petition involving disputed questions of fact and
there is no absolute bar for entertaining a writ petition
even if the same arises out of a contractual obligation
and/or involves some disputed questions of fact.”
After holding so, this Court has concluded as under:
“53. From the above, it is clear that when an
instrumentality of the State acts contrary to public good
and public interest, unfairly, unjustly and
unreasonably, in its contractual, constitutional or
statutory obligations, it really acts contrary to the
constitutional guarantee found in Article 14 of the
Constitution. Thus if we apply the above principle of
applicability of Article 14 to the facts of this case, then
we notice that the first respondent being an
instrumentality of the State and a monopoly body had
to be approached by the appellants by compulsion to
cover its export risk. The policy of insurance covering
the risk of the appellants was issued by the first
respondent after seeking all required information and
after receiving huge sums of money as premium
exceeding Rs. 16 lakhs. On facts we have found that the
terms of the policy do not give room to any ambiguity as
to the risk covered by the first respondent. We are also
of the considered opinion that the liability of the first
respondent under the policy arose when the default of
the exporter occurred and thereafter when the
Kazakhstan Government failed to fulfil its guarantee.
There is no allegation that the contracts in question
were obtained either by fraud or by misrepresentation.
In such factual situation, we are of the opinion, the
facts of this case do not and should not inhibit the High
2
Court or this Court from granting the relief sought for
by the petitioner.”
14) In a recent decision in Karnataka State Forest
Industries Corporation vs. Indian Rocks, (2009) 1 SCC
150, while considering the similar issue, S.B. Sinha, J.
speaking for the Bench reiterated thus:
“38. Although ordinarily a superior court in exercise of its
writ jurisdiction would not enforce the terms of a contract
qua contract, it is trite that when an action of the State is
arbitrary or discriminatory and, thus, violative of Article 14
of the Constitution of India, a writ petition would be
maintainable. (See ABL International Ltd. v. Export Credit
Guarantee Corpn. of India Ltd.)
39. There cannot be any doubt whatsoever that a writ of
mandamus can be issued only when there exists a legal
right in the writ petition and a corresponding legal duty on
the part of the State, but then if any action on the part of
the State is wholly unfair or arbitrary, the superior courts
are not powerless.”
15) It is clear that, (a) in the contract if there is a clause
for arbitration, normally, writ court should not invoke its
jurisdiction; (b) the existence of effective alternative
remedy provided in the contract itself is a good ground to
decline to exercise its extraordinary jurisdiction under Art.
226; and (c) if the instrumentality of the State acts
contrary to the public good, public interest, unfairly,
2
unjustly, unreasonably discriminatory and violative of Art.
14 of the Constitution of India in its contractual or
statutory obligation, writ petition would be maintainable.
However, a legal right must exist and corresponding legal
duty on the part of the State and if any action on the part
of the State is wholly unfair or arbitrary, writ courts can
exercise their power.
16) In the light of the legal position, writ petition is
maintainable even in contractual matters, in the
circumstances mentioned in the earlier paragraphs. In
the case on hand, it is not in dispute that the appellant-
Bank, being a public sector Bank, discharging public
functions is “State” under Article 12. In view of the
settlement of the dues on the date of filing of the writ
petition by arrangement made through another
Nationalized Bank, namely, State Bank of India and the
statement of accounts furnished by the appellant-Bank
subsequent to the same i.e. on 14.05.2009 is 0.00 (nil)
outstanding, we hold that the High Court was fully
2
justified in issuing a writ of mandamus for return of its
title deeds. In the light of the above conclusion, we are
unable to accept the claim of the appellant-Bank and on
the other hand, we are in entire agreement with the
direction issued by the learned Single Judge affirmed by
the Division Bench. Consequently, the appeal of the Bank
is dismissed. The appellant-Bank is directed to return the
title deeds deposited by the respondent-Company within a
period of two weeks from today. With the above direction,
the civil appeal is dismissed. No order as to costs.
……………………………………J.
(P. SATHASIVAM)
……………………………………J.
(ANIL R. DAVE)
NEW DELHI;
JULY 30, 2010.
2