Bombay High Court High Court

Central Bank Of India vs Saraf Chemicals Pvt.Ltd on 13 March, 2009

Bombay High Court
Central Bank Of India vs Saraf Chemicals Pvt.Ltd on 13 March, 2009
Bench: D.K. Deshmukh, A.A. Sayed
                               - 1 -




            IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                      
                                              
                             O.O.C.J.



                       APPEAL NO.590 OF 2003




                                             
                                IN

                        SUIT NO.646 OF 1993




                                    
                                ...

                      
    Central Bank of India               ...Appellant

              v/s.
                     
    Saraf Chemicals Pvt.Ltd.

    and ors.                            ...Respondents

                                ...
      
   



    Ms.V.Srivastava i/b Consulta Juris for the Appellant.

    Mr.F.Devitre     with Mr.J.P.Sen i/b Fedral & Rashmikant





    for Respondent No.1.

    Mr.M.P.S.Rao i/b Udwadia & Udeshi for Respondent

    No.2.





                                ...




                                              ::: Downloaded on - 09/06/2013 14:24:33 :::
                                     - 2 -




                                                                           
                                                   
                                      CORAM: D.K.DESHMUKH &

                                              A.A.SAYED, JJ.

DATED: 13th March, 2009

P.C.: (PER D.K.DESHMUKH, J.)

1. By this Appeal the original Defendant challenges

the judgment and decree dated 8-7-2002, 26-7-2002 and

1-11-2002 passed by the learned single Judge of this

Court in Suit No.646 of 1993. That suit was filed by

Saraf Chemicals Pvt. Ltd., the present Respondent

No.1, claiming a money decree against the Appellants.

The learned single Judge by the judgment and decree

impugned in the appeal has decreed the suit in favour

of the Plaintiffs and against the

Appellant-defendant. To the suit the Plaintiff-Saraf

Chemicals Pvt.Ltd. had joined only the present

Appellant as the Defendant. The present Appellant

had taken out third party notice against the

Respondents Nos. 2 & 3. That third party notice has

been discharged by the order impugned in the appeal.

::: Downloaded on – 09/06/2013 14:24:33 :::

– 3 –

2. The facts which are material and relevant for

deciding this appeal are, the Plaintiff which is a

private limited company is engaged in the business of

manufacture and export of latex gloves and carry on

its business through one of its division viz.

M/s.Sarex Overseas. The present Appellant, which was

the Defendant in the suit carries on business as

bankers and is a nationalised bank. According to

averments in the plaint, the Plaintiff had entered

into an agreement with M/s.PIE Import & Export USA

(herein

after referred to as “the said M/s.PIE” for

the sake of brevity) for supply of 42,00,000 latex

gloves of the aggregate value of US $ 1,28,100.

M/s.PIE placed an order pursuant to the order dated

21-1-1992 for sale and supply of abovementioned

quantity of goods on the Plaintiff. In respect of

this transaction, the said M/s.PIE agreed to make

payment for the said goods by an irrevocable letter

of credit to be issued in favour of the Plaintiff by

an American Bank, which letter of credit would

provide for payment to be made on FDA approval or 60

days from the Bill of Lading date if there was no

response from FDA. According to agreement, the said

M/s.PIE arranged to open an irrevocable Letter of

Credit dated 30-1-1992, which was issued by the Chase

::: Downloaded on – 09/06/2013 14:24:33 :::

– 4 –

Manhattan Bank, New York-Respondent No.3 in favour of

the Plaintiff as beneficiary for the said amount of

US $ 1,28,100, which was advised through the

Defendant. As per the terms of the letter of credit,

drafts were to be drawn ‘at sight’ and payment would

be made to the negotiating bank by Chase Manhattan

Bank, New York-Respondent No.2 on the latter

receiving an authenticated cable advice that the

negotiating bank had negotiated the said sight drafts

in compliance with the terms of the letter of credit.

According to the Plaintiff, the goods were shipped by

them on 27-3-1992 through M/s.Sea Land Service

Incorporated, who issued their Bill of Lading dated

27-3-1992. The Plaintiff drew sight drafts dated

26-3-1992 for the said sum of US $ 1,28,100 as

required under the letter of credit. The

Appellant/Defendant negotiated the documents under

the said letter of credit and made payment to the

Plaintiff of the sum of Rs.31,08,915/- being the

amount equivalent to 85% of the Rupee equivalent of

the letter of credit amount, which payment was made

on or about 9-4-1992. According to the Plaintiff,

the payment of the aforesaid amount of 85% was made

by the Appellant by crediting the said amount to the

Plaintiff’s account namely “S/L A/C Marginal Deposits

::: Downloaded on – 09/06/2013 14:24:33 :::

– 5 –

against Foreign Bills Purchased- A/c. Sarex

Overseas” with the Defendant at their Bombay, Main

Branch. According to the Plaintiff, at the request

of the Plaintiff, the Defendant used and kept with

themselves as margin money in respect of an Inland

letter of credit opened by the Defendant, at the

instance of the Plaintiff, in favour of M/s.Shangrila

Latex Industries Pvt.Ltd. for the sum of

Rs.30,24,000/-. According to the Plaintiff, it

appears that the Respondent No.3 did not make payment

to the Defendant-Appellant. Therefore, the Defendant

made an application dated 28-8-1992 to the RBI

seeking permission of RBI to file suit against the

Respondent No.3 to recover their claim under the

letter of credit stating ” that the documents had

been negotiated by the Defendant/Appellant on

9-4-1992 and that the Respondent No.3 had rejected

bonafide documents negotiated strictly under the

Letter of their Credit”. According to the Plaintiff,

the Respondent No.3 on behalf of the Appellant filed

proceedings to intervene in legal proceedings pending

in the Court of the United States District Court, for

the District of New Jersey and in the said

application they have stated that the Appellant had

negotiated the documents on 9-4-1992 and therefore

::: Downloaded on – 09/06/2013 14:24:33 :::

– 6 –

the Defendant had security interest in the goods

covered by the Letter of Credit. The Plaintiff

stated that Inland Letter of Credit in favour of M/s.

Shangrila expired and therefore the Plaintiff sought

return of margin money which was kept in relation to

that Inland Letter of Credit. But the Defendant

refused to release the amount and hence the Plaintiff

has filed the suit for release of that amount and

also for recovery of the balance 15% amount.

    3.     The    Defendant,
                             ig     on being served,          appeared          and

    filed    their      written      statement.          In     the      written
                           
    statement,        there were several defences raised by the

    Defendant,        but    the principal defence raised by                    the

    Defendant        was    that the Plaintiff does not have                    any
      


    cause       of    action      against      the    Defendant          as     the
   



Defendant has not received any amount either from the

Plaintiff’s foreign bearers namely M/s.PIE or their

bank namely the Respondent No.3. According to the

Defendant, the Letter of Credit is conditional one

and since the conditions have not been fulfilled, the

Plaintiffs are not entitled to any amount as nothing

is due and payable to the Plaintiff. According to

the Defendant, so far as Letter of Credit is

concerned, the Defendant merely forwarded the said

::: Downloaded on – 09/06/2013 14:24:33 :::

– 7 –

Letter of Credit and were only an advised bank

without there being any obligation on their part to

make the payment. It is the case of the Defendant

that it accepted the documents on collection basis.

The Appellant also took out the third party notice

against the Respondents Nos. 2 & 3. Initially in

the suit there were 12 issues framed, but by order

dated 1st July, 1998 the issues were recast. The

recast issues are as under:-

                        ig      I S S U E S
                      
              (i)    Whether    the suit is      misconceived,            not

              maintainable      and the plaintiff has no               cause

              of    action as alleged in paragraph 1;                of the
      


              written statement?
   



              (ii)    Whether the suit is bad for             nonjoinder





              of necessary parties?



              (iii)    Whether the defendants dealt with                  the





              document    under      the L/C on the basis of              the

agreement alleged in para 8(v) of the W.S.?

(iv) Whether the defendants negotiated the

::: Downloaded on – 09/06/2013 14:24:33 :::

– 8 –

drafts and other documents drawn under the

said L/C issued by Chase Manhattan bank,

Newyord and become owners of the said

documents?

(v) Whether the documents were sent on an

express understanding that no payment could

be made to the plaintiffs unless the

defendant received the same from the

corresponding bank?

(vi) Whether the entry of the amount of

Rs.31,08,912/- in defendants sundry ledger

A/c was only a notional entry?

(vii) Whether the said credit entry was made

as per any agreement only with a view to

assist the plaintiffs?

(viii) Whether the said defendant should be

ordered and decreed to pay and release to the

plaintiffs the amount claimed in prayer (a)

of the plaint?

(ix) Whether the said defendant should be

::: Downloaded on – 09/06/2013 14:24:33 :::

– 9 –

ordered and decreed to pay and release to the

plaintiffs the amounts claimed in prayer (b)

of the plaint?

(x) What order and decree?

4. It appears that oral and documentary evidence was

led on behalf of the Plaintiff and the Defendant.





                                         
    The    learned      single    Judge    considering        the      entire

    evidence      in    detail and by her        exhaustive        judgment

    held    that    the
                            
                             defence of the      Defendant        that      the

    documents      were accepted on collection basis and that
                           
    the    Letter      of    Credit    was not    negotiated         by     the

    Defendant-Bank cannot be accepted.              The learned Judge

    held    that the Letter of Credit was negotiated by the
      


    Defendant-Bank          and 85% payment was actually made                 to
   



the Plaintiff and therefore the Plaintiff is entitled

to a money decree against the Defendant.

5. We have heard the learned counsel appearing for

the Appellant and the learned Counsel appearing for

the Respondents. With their help, we have gone

through the entire record. We find from the judgment

of the learned single Judge, which is impugned in

this Appeal that the learned single Judge has

::: Downloaded on – 09/06/2013 14:24:33 :::

– 10 –

discussed all the rival pleadings of the parties, the

entire documents and the oral evidence in detail for

recording her findings. At the hearing of this

appeal, the learned Counsel appearing for the

Appellant could not point out to us that any piece of

relevant and material evidence has not been

considered by the learned single Judge for recording

her findings. The learned Counsel for the Appellant

mainly tried to assail the finding recorded by the

learned single Judge that the Letter of Credit was

negotiated by the Appellant-bank on collection basis.

However, in our opinion, two documents which are on

record are enough to uphold the finding recorded by

the learned single Judge that the Letter of Credit

was negotiated by the Appellant-bank and that the

documents were not accepted on collection basis only;

One is the letter written by the Defendant-bank to

RBI seeking its permission to file a suit against the

third Respondent. In that letter the Appellant/Bank

has clearly accepted that the Letter of Credit was

negotiated by the Appellant-Bank and that the

Respondent No.3 has wrongly declined to make payment

to it. If the Appellant had not negotiated the

Letter of Credit and made payment to the Plaintiff,

there was no question of the Defendant moving the RBI

::: Downloaded on – 09/06/2013 14:24:33 :::

– 11 –

for its permission to file a suit against the

Respondent No.3 for recovery of the amount. Unless

the amount is paid by the Appellant to the Plaintiff,

there was no question of the Appellant being entitled

to recover the amount from the Respondent No.3. The

only defence raised in relation to that letter was

that the letter was written because the Plaintiff had

promised to pay for the cost of litigation that would

be lodged by the Appellant against the Respondent

No.3. In our opinion, in other words, this means

that

the Appellant which is a nationalised bank was

prepared to take a false stand in the court of law in

litigation that it proposed to lodge against the

Respondent No.3, only because the Plaintiff had

promised to fund that litigation. In our opinion,

this explanation is incapable of being accepted. The

second document, which according to us belies all the

defences raised by the Appellant is the application

filed by the Respondent No.3 in American Court on

behalf of the Appellant. In that application, a

clear statement was made that the Letter of Credit

has been negotiated by the Appellant and therefore

the underlying goods were the security of the

Appellant. We do not find any explanation given on

behalf of the Defendant for making such statement in

::: Downloaded on – 09/06/2013 14:24:33 :::

– 12 –

the application filed before the American Court, if

it is the case of the Appellant that the Letter of

Credit was not negotiated by it. In our opinion,

considering the exhaustive judgment delivered by the

learned single Judge, wherein every point has been

considered in detail and in view of what we have

found there is no room to interfere with the judgment

and decree impugned in the Appeal. So far as

discharge of the third party notices taken out by the

Appellant against the Respondents Nos. 2 & 3 are

concerned, no

steps were taken by the Appellant to

prosecute those notices. In fact, the Appellant

opposed the third party when it wanted to

cross-examine the witnesses of the Plaintiff. In our

opinion, therefore, in these circumstances, the

learned single Judge was perfectly justified in

discharging the third party notices.

6. We find no substance in the Appeal. Appeal,

therefore, fails and is dismissed. No order as to

costs.

7. At the request of the learned Counsel appearing

for the Respondent No.1, it is directed that the bank

guarantee furnished by the Respondent No.1 pursuant

::: Downloaded on – 09/06/2013 14:24:33 :::

– 13 –

to the interim order passed in the Appeal may be

discharged after expiry of a period of four weeks

from today.

(D.K.DESHMUKH, J.)

(A.A.SAYED, J.)

::: Downloaded on – 09/06/2013 14:24:33 :::