Bombay High Court High Court

The Central Railway Employees … vs Bank Of Baroda on 22 April, 1996

Bombay High Court
The Central Railway Employees … vs Bank Of Baroda on 22 April, 1996
Equivalent citations: AIR 1996 Bom 386
Author: S Jhunjhunuwala
Bench: S Jhunjhunuwala


JUDGMENT

1. In the suit to recover the sum of Rs. 1,86,97,277.00 with interest on the principal sum of Rs. 1,75,00,000/- and the costs, the present Summons for Judgment has been taken out on behalf of the Plaintiffs.

2. The facts leading to institution of this suit by the Plaintiff Society amply demonstrate the manner and mode in which the bank, supposed to be a repository of faith and trust and custodian of money deposited with it even by ordinary citizens, has indulged in fraud and malpractices with intend to mis-appropriate hard earned money of Central Railway Employees deposited through Plaintiffs’ Society on ‘Short Term Deposit’ basis. The facts of the case also demonstrate the pre-planned and pre-determined manner in which the bank Officials siphoned off the money remitted by the Plaintiffs’ Society by ‘Crossed-cheques’ drawn in favour of the Defendants’ Bank for investment as ‘Short Term Deposit’.

3. The plaintiffs are a Society registered under The Co-operative Societies Act, 1925 and The Multi-State Co-operative Societies Act, 1984. The Plaintiffs’ Society has as its members, the employees of Central Railway. The Plaintiffs’ Society gives loan to its members as and when applied for and the excess funds are invested in Co-operative Banks, Nationalised Banks and/or UTI. The Defendants are a body corporate constituted under the Banking Companies (Acquisition and Transfer of Undertakings) Act, 1970, having its Branch Officer at Wadala, Bombay 400031. In the course of their business, the Defendants accept deposits under Short Term / Long Term Deposits.

4. By their letter dated 17th May, 1993 addressed to the Plaintiffs, the Defendants requested the Plaintiffs to invest their surplus funds with them under the Reinvestment Scheme and agreed to pay interest as per Reserve Bank of India Guidelines. In pursuance of the said request, the Plaintiffs, along with their letter dated 7th July, 1993 addressed to the Defendants, forwarded their cheque bearing No. 717800 dated 7th July, 1993 for Rs. 1,00,00,000/- (Rupees One Crore) drawn on Syndicate Bank and in favour of the Defendants. The said cheque was issued in favour of the Defendants for investment of the said amount with the Defendants as ‘Short Term Deposit’ for 91 days. Along with their further letter dated 26th July, 1993 addressed to the Defendants, the Plaintiffs forwarded another cheque bearing No. 717875 dated 26th July, 1993 for Rs. 75,00,000/- (Rupees Seventy Five Lacs) also drawn on Syndicate Bank and in favour of the Defendants for investment of the said amount with the Defendants as ‘Short Term Deposit’ for 91 days.

5. Both these cheques were admittedly drawn in favour of the Defendants and received by the Defendants. Both these cheques were encashed by the Defendants on 8th July, 1993 and 27th July, 1993 respectively. The Syndicate Bank on whom these two cheques were drawn by the Plaintiffs’ Society has issued two certificates both dated 10th Nov. 1993 certifying that the said two cheques were encashed and paid to the Defendants. According to the Plaintiffs in respect of the ‘Short Term Deposits’ made by the Plaintiffs with the Defendants, the Defendants had issued two Short Term Deposit Receipts bearing Nos. TDR / R/ 92 / 039609 dated 9-7-93 for Rs. 1,00,00,000/- and TDR / R/ 92 039660 dated 28th July, 1993 for Rs. 75,00,000/- in favour of the Plaintiffs. Since Plaintiffs wanted to renew the said deposits, along with their letter dated 8th Oct. 1993 addressed to the Defendants, the Plaintiffs forwarded the said Short Term Deposit Receipt dated 9thy July, 1993 for Rs.1,00,00,000/- (Rupees One Crore) to the Defendants with a request to renew the said deposit for a further period of 181 days. Similarly, along with their another letter dated 23rd Oct. 1993 addressed to the Defendants, the Plaintiffs forwarded to the Defendants the said Short Term Deposit Receipt dated 28th July, 1993 for Rupees 75,00,000/- (Rupees Seventy Five Lacs) with a request to renew the said deposit for a further period of 181 days. The defendants neither renewed the said deposits nor returned the said Short Term Deposit Receipts to the plaintiffs.

6. By their letter dated 27th Nov. 1993 addressed to the plaintiffs, the defendants denied that the defendants had issued either of the said Short Term Deposit Receipts in favour of the plaintiff. By their Advocates’ letter dated 3rd December, 1993 addressed to the defendants, the plaintiffs replied to the said letter dated 27th Nov. 1993 of the defendants and while reiterating that the said sums aggregating to Rs. 1,75,00,000/- were deposited with the defendants and the Short Term Deposit Receipts were issued by the defendants in favour of the plaintiffs, forwarded copies of the said certificates issued by the Syndicate Bank to the defendants and demanded payment of the amounts with interest from the defendants. By their letter dated 27th Dec. 1993 addressed to the Advocates for the plaintiffs, the defendants though informed the plaintiffs that they were gathering the details pertaining to the said deposits, did not deny the fact of the plaintiffs handing over their said two cheques for Rupees 1,00,00,000/- and Rs. 75,00,000/- to the defendants as and by way of ‘Short Term Deposit Receipts’ with the defendants nor the said two certificates issued by the Syndicate Bank pertaining to encashment of the said cheques by the defendants.

7. Since the defendants have neither refunded the said amounts deposited by the plaintiffs with the defendants nor paid the same to the plaintiffs, the present suit has been filed by the plaintiffs for recovery thereof with interest from the defendants.

8. In reply to the Summons for Judgment taken out on behalf of the plaintiffs, an affidavit of one Ramanlal P. Shah, Assistant General Manager of the Defendants has been filed. According to the defendants, the suit as framed and filed is not maintainable as a Summary Suit. It is also the case of the defendants that though the said two cheques were drawn in favour of the defendants, the same were brought to the defendants by one Mr. Malge, a Constituent of the defendants and were deposited in his Current Account opened in the name of ‘Mount Marry Enterprises’ and as such, the defendants were not liable for payment of the said aggregate sum of Rs. 1,75,00,000/- and interest to the plaintiff.

9. Even according to defendants, though one Mr. Gogate, the then Manager of the defendants, was in collusion and conspiracy with the said Mr. Malge to perpetrate fraud with intent to siphon off the said aggregate sum of Rs. 1,75,00,000/-, the defendants’ bank has the audacity of denying falsely the liability for payment of the said aggregate amount to the plaintiffs. Though the defendants intended to involve one Mr. Jadhav of the plaintiffs in the fraud played by the Officers of the defendants, in the complaint filed with the Central Bureau of Investigation, after holding enquiry, charges sheets have been issued only against the said Mr. Gogate and the said Mr. Malge and no charge sheet has been issued to the said Mr. Jadhav of the plaintiffs. On admission of the defendants themselves, the said two cheques for Rs. 1,00,00,000/- and Rs. 75,00,000/- were received by the Defendants and encashed by the defendants. Both the said cheques were crossed cheques and drawn in favour of the defendants. The defendants are liable to refund and \ or pay the said amounts to the plaintiffs. The defendants had issued the said two Short Term Deposit Receipts in favour of the plaintiffs which the plaintiffs had returned to the defendants for renewal of the deposits. Depsite encashment of the cheques by the defendants and receipt of the said amounts from the plaintiffs at Short Term Deposits, the defendants have adopted dishonest attitude and intend to take wholly false, frivolous and bogus defence to the claim of the plaintiffs in the suit.

10. With intent to cause delay in passing decree against the defendants’ bank and thereby reap maximum advantage from the defrauded amount, the defendants’ bank has still raised a false plea as to maintainbility of the suit by alleging that the suit as framed and file is not maintainable as a ‘Summary Suit’ under the provisions of Order XXXVII of the Code of Civil Procedure, 1908. The plaintiffs’ Society seek to recover a debt payable by the defendants bank with interest arising on a Written Contract and since no relief no falling under Rule 2 of Order XXXVII of the Code of Civil Procedure is claimed in the suit, the suit is maintainable as a summary Suit under the provisions of Order XXXVII of the Code of Civil Procedure and the contention raised on behalf of the defendants’ bank in this regard is devoid of any merit.

11. To restore faith and confidence of the business community and ordinary citizen in the banking system, no bank should be permitted to take up such false, frivolous and bogus defence to the just and genuine claim like the one in the instant case. The defence intended to be taken by the defendants is neither substantial nor bona fides nor reasonable. It is frivolous and vaxatious. It is moonshine, illusory and sham. In fact, the Defendants have no defence whatsoever to the claim of the Plaintiffs in the suit. In the facts of the case, the plaintiffs are even entitled to interest on the principal amount at the reasonable rate of interest at 10% per annum. The plaintiffs are entitled to sign judgment and the defendants are not entitled to leave to defend the suit. Hence, leave to the defendants to defend the suit is refused.

12. The Representative from CBI who is present in Court produces the originals of the two cheques dated 7th July, 1983 and 26th July, 1983 for Rs. 1,00,00,000/- and Rupees 75,00,000/- respectively. Both the cheques are tendered in evidence and marked as Exhs. ‘A’ and ‘B’ respectively. The other documents tendered by the plaintiffs are marked as Exh. ‘C’ collectively.

13. The Summons for Judgment is made absolute and decree as prayed in the suit is passed against the defendants save and except that the defendants are also ordered and decreed to pay further interest on the principal sum of Rs. 1,75,00,000/- at the rate of 10% per annum from the date of the suit till payment or realisation, whichever is earlier.

14. Advocates’ fees to be quantified as per Rules. 2/3rd refund of the institution fees to the plaintiffs.

15. On the plaintiffs furnishing Xerox copies of the two cheques produced by the representative from the CBI and market as Exhs. ‘A’ and ‘B’, the originals of the said cheques be returned to representative of CBI, since the same are required in connection with the pending complaint against the said Mr. Malge and Mr. Gogate.

16. The Office is directed to forward a copy of this Judgment to the Reserve Bank of India for information and to take appropriate action against the erring bank to safeguard the interest of public at large.

17. CC expedited.

18. Order accordingly.