Bombay High Court High Court

Manal vs United Phosphorous Limited on 19 December, 2008

Bombay High Court
Manal vs United Phosphorous Limited on 19 December, 2008
Bench: P. B. Majmudar, J.P. Devadhar
                                 1



AGK         IN THE HIGH COURT OF JUDICATURE AT BOMBAY
              ORDINARY ORIGINAL CIVIL JURISDICTION

                  REVIEW PETITION NO.10 OF 2007




                                                                       
                              ALONG WITH

                 NOTICE OF MOTION NO.376 OF 2007




                                               
                               IN
                      APPEAL NO.423 OF 2005
                               IN
                 NOTICE OF MOTION NO.429 OF 2004
                               IN




                                              
                  SUMMARY SUIT NO.4600 OF 1997



       Arun Kumar Kanoria,




                                   
       Indian Inhabitant, R/at 1A,
       LA-VINA Courts, 67-7th Cross
       8th Main Road, RMV Extension,
                     
       Bangalore - 560 080 and having
       his office at Bangalord
       Pesticides Limited, 170, 10th
       Main Road, 2nd Cross, Raj
                    
       Manal, Vilas Extension,
       Bangalord - 560 080                  ....Petitioner

               V/s.

       United Phosphorous Limited,
        


       a company incorporated under
       the Companies Act, 1956 and
     



       having its administrative
       office at Readymoney Terrace,
       167, Dr.A.B. Road, Worli,
       Mumbai - 400 018                     .....Respondent.
 




       Mr.Sanjay Jain     i/by   Mr.H.V.          Chande        for        the
       petitioner.

       Mr.Prakash     Shah   i/by    M/s.PDS        Legal       for        the





       respondent.


                                    CORAM : P.B. MAJMUDAR &
                                            J.P. DEVADHAR, JJ.

DATED : 19TH DECEMBER, 2008

ORAL JUDGMENT (Per P.B. Majmudar, J.)

::: Downloaded on – 09/06/2013 14:10:35 :::
2

1. Delay in filing the review petition is

condoned. The notice of motion is accordingly

disposed of. The review petition is taken up for

hearing today.

2. This is an absolutely vexatious proceedings

taken out by the petitioner-judgment debtor, who is

interested in delaying the proceedings even though

the decree is passed more than seven years ago.





                                    
     3.        The    respondent herein instituted a Suit in

     November     1997
                      ig   being Summary Suit No.4600 of                  1997

     for    recovery of Rs.41,00,000/- as principal amount
                    
     with   interest.          In the said Suit,        the      Plaintiff

     took   out    Summons for Judgment No.200 of                  1998      in

March 1998. The present Appellant who was original

defendant, thereafter filed reply and filed his

affidavit to the summons for judgment. On

25-10-1999, conditional order was passed on the

summons for judgment, directing the present

appellant to deposit Rs.47,00,000/- within 14 weeks

from the date of order.

4. Aforesaid order was challenged before the

Division Bench of this Court on the ground that

unconditional leave should have been granted to the

defendant to defend the Suit. Said appeal was

::: Downloaded on – 09/06/2013 14:10:35 :::
3

dismissed as back as on 13-6-2000. The said order

was challenged by way of Special Leave Petition

before the Hon’ble Supreme Court. Said S.L.P. was

also dismissed in November 2000. Ultimately the

Suit was decreed as back as on 12-2-2001.

5. After the suit was decreed, the Appellant

submitted an application under Order 37 Rule 4 of

the Code of Civil Procedure for setting aside the

decree by filing Notice of Motion No.429 of 2004.

Said notice of motion was dismissed by this Court

on

10-12-2004 and the Court found that no special

case is made out by the Defendant under Order 37

Rule 4 of the Code of Civil Procedure for setting

aside the decree.

6. The said order was challenged by way of an

Appeal bearing No.423 of 2005. The said Appeal was

dismissed by the Division Bench consisting of R.M.

Lodha, (as His Lordship then was) and J.P.

Devadhar, JJ. on 7-6-2005. The ingenuity of the

petitioner did not stop their. The petitioner

filed present Review Petition on 2-9-2005, but did

not take steps to move the Review Petition which is

filed in the year 2005 for all these years. In the

meanwhile, R.M. Lodha, J. (as His Lordship then

was) was transferred to Rajasthan High Court. It

::: Downloaded on – 09/06/2013 14:10:35 :::
4

is required to be noted that no attempt was made by

the present Petitioner to move the Review Petition

before the same bench. Not only that all

throughout the Petitioner has never moved this

Court for taking the Review Petition on board and

the execution proceedings are delayed probably

because of pendency of this Review Petition. It is

only at the request of the other side, the Review

Petition is circulated and that is how the Review

Petition has been placed before us.

7. The

learned counsel for the petitioner

vehemently submitted that the Division Bench while

deciding the Appeal No.423 of 2005 has not taken

into consideration the important aspect that the

cheques in question issued by the company were

blank cheques. The learned counsel for the

petitioner submitted that so far as present

petitioner is concerned, he was one of the

directors of the company and he had given his

personal guarantee which was conditional one, to

the effect that in case cheques issued by the

company are bounced back, then the petitioner was

to reimburse the amount to the respondent –

original plaintiff on his own. The learned counsel

for the petitioner submitted that subsequently it

has come to the notice of the petitioner that the

::: Downloaded on – 09/06/2013 14:10:35 :::
5

company had merely issued blank cheques. It is

submitted that since the company had issued only

blank cheques, the petitioner was not liable to

make any payment on return of the cheques. It is

submitted that under these circumstances under

Order 37 Rule 4 of the Code of Civil Procedure, the

Petitioner can be said to have made out a special

case for setting aside the decree and the

petitioner should be given an opportunity now to

defend the Suit by granting unconditional leave to

defend.

8. We have heard the learned counsel for the

petitioner at length. We have also gone through

the original order passed by the Division Bench on

7-6-2005. It is required to be noted that

initially conditional leave was granted to the

defendant by asking him to deposit Rs.47,00,000/-,

which order was confirmed in the appeal and SLP

against the same was also dismissed by the Hon’ble

Supreme Court. In spite of the same, the present

petitioner failed to deposit any amount and in

these circumstances, ultimately decree was passed

against the petitioner – original defendant. The

aforesaid decree was passed as back as on 12-2-2001

and subsequently an application was moved under

Order 37 Rule 4 of the Code of Civil Procedure for

::: Downloaded on – 09/06/2013 14:10:35 :::
6

setting aside the said decree on the ground that

special circumstances exists for setting aside the

decree, as the defendant subsequently came to know

that the cheques issued by the company were blank

cheques. At this stage, it is required to be noted

that this very point was even canvassed before the

Division Bench in Appeal No.423 of 2005. The

Division Bench in para 2 and 5 of its order,

observed as under :

“2. The learned counsel for the
appellant contended that the summary suit

filed by the present respondent against the
appellant herein was
cheques.

founded on blank
At the time of hearing of the
summons for judgment, the case of the

respondent was that the cheques were blank
cheques but the learned Trial Judge did not
consider the said aspect at the time of
hearing of summons for judgment. But
thereafter in the criminal proceedings
there was an admission by the respondent

that the cheques were blank and even in
response to the notice of motion under

Order XXXVII Rule 4 C.P.C., there is
admission by the respondent that the
cheques were blank. In this background,
the learned counsel submitted that the case
indicating special circumstances for

setting aside the decree under Order XXXVII
Rule 4 C.P.C. was clearly made out and the
learned Single Judge ought to have set
aside the decree. The learned counsel
relied upon the Division Bench judgment of
this court in the case of Ramchandra Dhondu

Dalvi V/s. Vithaldas Gokuldas (AIR 1964
Bombay 251).

5. In our considered view for non
compliance of the order granting
conditional leave to defend to the
appellant, if the decree came to be passed,
the same cannot be faulted. The facts
aforenarrated do not make out special
circumstances under Order XXXVII Rule 4

::: Downloaded on – 09/06/2013 14:10:35 :::
7

C.P.C. for setting aside the decree dated
February 12, 2001.”

9. It is clear that this very point was argued

by the petitioner before the Division Bench that

the cheques in question were blank cheques and,

therefore, the decree should be set aside under

Order XXXVII Rule 4 C.P.C. The Division Bench

after considering the arguments has negatived the

said contention. In our view, attempt of the

petitioner is nothing but to argue the said Appeal

denovo before us. The powers of this Court under

Order XXXVII
ig of the C.P.C. are limited to the

extent provided under the Code. This Court is not

expected to verify the correctness of the order

passed by the earlier Division Bench. If the

present petitioner had any grievance against the

aforesaid order, his remedy was to challenge the

said order before the Hon’ble Supreme Court. It is

not the case of the petitioner that after the order

of Division Bench dated 7-6-2005 any additional

material has come to his notice. The main argument

advanced in this review is only on the point that

the cheques issued by the company were blank

cheques. The earlier Division Bench has considered

this aspect and rejected the same. In our view the

petitioner is trying to delay the proceedings by

not allowing the other side to execute the decree

::: Downloaded on – 09/06/2013 14:10:35 :::
8

passed seven years back on the pretext that the

review petition is pending.

10. As noted earlier, eventhough this review

petition was filed as back as on 2-9-2005, no

attempt was made by the petitioner to place the

same before the Court and it is only at the request

of the other side that the review petition is taken

up for hearing. No attempt was made to move the

review petition before the bench which decided the

Appeal. The learned counsel for petitioner submits

that

he has no explanation to offer for the delay

in this behalf.

11. Be that as it may, we are convinced that

the present review petition is filed with a view to

delay the execution of decree. The present review

petition is nothing but an abuse of process of law.

With a view to see that such type of vexatious and

frivolous litigation should not be filed, while

dismissing the review petition, we direct the

petitioner to pay compensatory cost of Rs.25,000/-

to the respondent. Such costs should be paid to

the respondent within a period of two weeks from

today.

12. The review petition is accordingly

::: Downloaded on – 09/06/2013 14:10:35 :::
9

dismissed with costs as quantified above.

13. At this stage, learned counsel for the

petitioner has submitted that the petitioner is

willing to deposit entire amount of Rs.47,00,000/-

as ordered by this Court on 25-10-1999. This

request is too stale to be considered by this Court

at this stage, as option was available to the

petitioner to comply with the same, when the

Division Bench earlier granted time to deposit the

amount within eight weeks. Even otherwise, when

the earlier

Division Bench has already dismissed

the Appeal, which was filed against the order of

granting conditional leave, the prayer made before

us is not maintainable.

(P.B. Majmudar, J.)

(J.P. Devadhar, J.)

::: Downloaded on – 09/06/2013 14:10:35 :::