Delhi High Court High Court

Allahabad Bank vs Krishan Chander Ramesh Chander & … on 18 January, 2011

Delhi High Court
Allahabad Bank vs Krishan Chander Ramesh Chander & … on 18 January, 2011
Author: Reva Khetrapal
                                     REPORTED
*    IN THE HIGH COURT OF DELHI AT NEW DELHI

+              RFA 131/1996

ALLAHABAD BANK                                   ..... Appellant
                            Through:   Mr.Vishnu Mehra with
                                       Mr.R.L.Kadamb & Mr.Sumit
                                       Kaul, Advocates
                   versus

KRISHAN CHANDER RAMESH
CHANDER & BORS                                   .....Respondents
                 Through:              Mr.Ashok Bhasin, Sr.Advocate
                                       with Mr.Sunklan &
                                       Ms.Shuchisnita Ojha,
                                       Advocates

%                           Date of Decision : January 18, 2011

CORAM:
HON'BLE MS. JUSTICE REVA KHETRAPAL

1. Whether reporters of local papers may be allowed
   to see the judgment?
2. To be referred to the Reporter or not?
3. Whether judgment should be reported in Digest?

                            JUDGMENT

: REVA KHETRAPAL, J.

1. By this appeal the appellant-bank seeks to impugn the

judgment and decree dated 20.12.1995 passed by the learned

RFA 131/1996 Page 1 of 22
Additional District Judge in favour of the respondents and against the

appellant.

2. The brief facts leading to the filing of the appeal are that the

respondent, which is a registered partnership firm, instituted a suit for

rendition of accounts against the appellant-Allahabad Bank. The

respondent is a cloth merchant having its principal place of business

at 571, Katra Asharfi, Chandni Chowk, Delhi. The respondent had

been maintaining and operating a current account with the appellant-

bank at their Chandni Chowk branch since March, 1986 and

approached the appellant for grant of various banking facilities. The

appellant-bank agreed to grant cash credit/overdraft facility to the

tune of ` 1,50,000/-, subject to the respondent paying the stipulated

rate of interest and furnishing adequate security and guarantee for the

amount advanced to it and the interest accruing thereon. The

respondent by way of securities pledged 4000 shares of M/s. Sirpur

Papers Ltd., 400 shares of M/s. Jagjit Cotton Textiles, 6964 shares of

M/s. Sutlej Cotton Mills Ltd. and 7572 shares of Orient Paper Mills

RFA 131/1996 Page 2 of 22
Ltd. with the appellant-bank. These shares were pledged in the year

1969.

3. It is a case of the respondent firm in the suit instituted by it that

while pledging the aforesaid shares, the respondent had appointed the

appellant-bank as its agent with an authority to receive all dividend

warrants, bonus, shares, warrants of tax declared at source and to

correspond with the respective companies on behalf of the decree

holder. It is further the case of the respondent that the appellant was

under an obligation to give prompt credit to the respondent’s account

after receipt of the dividend warrants and intimate to the respondent

accordingly and further to forward the certificates for the tax

deducted at source to the respondent so that the respondent was able

to claim the adjustment of the said amount from the Income Tax

Department. The respondent asserts in the plaint that during the

currency of the account, i.e., from the year 1969 to 1977, the

appellant-bank had been receiving dividend warrants and certificates

for the tax deducted at source from the aforesaid companies, but the

appellant-bank was very negligent in giving credit to the account of

RFA 131/1996 Page 3 of 22
the respondent. Thus, while on the one hand, the appellant-bank was

charging interest on the account of the respondent, on the other the

respondent was not only deprived of the use of the various amounts

realized by the Bank from the respective companies, but it was made

liable to pay interest on the said amount. Thus, the appellant-bank

which was under a legal as well as contractual obligation to render

true and correct accounts to the respondent every six months, i.e., on

30th June and 31st December of every year, besides advising the

respondent about the amounts received by them from the aforesaid

companies and the dates when such amounts were received, failed to

do so. The respondent thereupon called upon the appellant to render

true and complete accounts and served legal notice upon them. The

appellant having denied their obligation to render true and complete

accounts, the respondent instituted the suit from which this appeal

arises.

4. Written statement to the aforesaid suit was filed by the

appellant-bank contesting the suit, wherein it was stated that there

was no relationship of principal and agent between the parties. The

RFA 131/1996 Page 4 of 22
respondent/plaintiff filed replication. On the pleadings of the parties,

the following issues were framed:

1. Whether there is a relationship of principal and agent
between the defendant and the plaintiff, if so, its effect.

2. Whether the suit is barred by time? OPD

3. Whether the plaintiffs are estopped from filing the
present suit as alleged in the preliminary objections
No.3 of the W.S.? OPD

4. Whether the plaintiff is entitled to the rendition of the
accounts as prayed in the plaint? OPP

5. Whether the plaintiff firm is a duly regd. Partnership
firm? If not its effect? OPP

6. Whether there was no contract to pay any interest by
the defendant to the plaintiff, on the amount received by
the deft. on behalf of the plaintiff? OPD (Onus
objected to)

7. Relief.

5. The parties led their evidence and on the basis thereof, a

preliminary decree for rendition of accounts was passed in favour of

the respondent/plaintiff and against the appellant/defendant on

18.12.1989. On the same date a Local Commissioner was appointed

on the directions from the Court to inspect the relevant records of the

RFA 131/1996 Page 5 of 22
appellant-bank and to submit his report before the Court in

accordance with law. After the passing of the preliminary decree

dated 18.12.1989, the respondent/plaintiff filed a detailed claim dated

20.03.1990 before the learned Local Commissioner claiming a sum of

` 7,13,389.26p. The learned Local Commissioner submitted his

report dated 23.4.1990 stating that the respondent/plaintiff was

justified in claiming the amount of ` 6,61,327.96p. on account of

interest from the appellant/defendant Bank.

6. On 24.07.1990, the respondent/plaintiff filed an application

before the learned District Judge for passing of the final decree in

terms of the report of the learned Local Commissioner, as aforesaid.

The appellant-bank on its part filed objections dated 13.12.1990 to the

report of the Local Commissioner dated 23/24.07.1990. However,

since the respondent had filed the claim petition before the learned

Local Commissioner, claiming a specific amount of ` 7,13,389.26p.

as against the suit for rendition of accounts wherein it was alleged

that they were not aware of the amount due from the appellant, which

was likely to be in the sum of ` 95,000/-, the appellant-bank on

RFA 131/1996 Page 6 of 22
27.03.1995 filed an application under Section 21 and Section 151 of

the Code of Civil Procedure, 1908 and Section 11 of the Suit

Valuation Act praying that the Court may not further hear the suit as

the value of the suit was ` 6,61,327.96p., which was beyond the

pecuniary jurisdiction of the Court and it was prayed that the suit file

may be sent to the High Court of Delhi having pecuniary jurisdiction

to hear/pass decree in the sum exceeding ` 5 lacs.

7. The respondent filed its reply to the aforesaid application and

in the order sheet dated 17.07.1995, it was recorded thus:

“Present : Counsel for the parties. Deft had moved
an application and reply has been filed. Copy given.
Put up for arguments on this application on
11.8.95.”

The proceeding sheet dated 11.8.95 reads as follows:

“Pr.C. for the parties. Part arguments heard. Now
to come up for 16.10.95 for remaining arguments.”

8. Thereafter, the proceeding sheet dated 16.10.1995 reads as

under:-

“Present parties counsel. No court time is left. Put up on
20.11.95 for final arguments.”

RFA 131/1996 Page 7 of 22

9. The grievance of the appellant-bank as expressed by its

counsel Mr. Vishnu Mehra is that on 20.11.1995, the arguments on

the application under Section 21 and Section 151 of the Code of Civil

Procedure, 1908 and Section 11 of the Suit Valuation Act were

concluded by the counsel for the parties and after hearing the counsel

for the parties, the application was orally reserved for orders without

giving any next date. Thereafter, from time to time, Mr.Dilip Ahuja,

associate counsel of Mr.Vishnu Mehra, Advocate had been enquiring

from the Court Master of the Court about the orders and each time he

was told that the order had not been pronounced. On 18.01.1996,

however, on further enquiry from the Court Master, it was learnt by

him that orders had been passed on 20.12.1995. On perusal of the

said orders, the same were found to read as follows:

“Present Both. Arguments heard and announced in open
court. Final Decree passed vide separate
order/judgement. File be consided to R.R.”

10. The contention of Mr.Vishnu Mehra, the learned counsel for

the appellant-bank, is that the aforesaid order sheet suggests that the

counsel for both the parties were present in the Court on 20.12.1995,

RFA 131/1996 Page 8 of 22
when arguments were heard, while the fact was that no further date

was given on 20.11.1995. The appellant had received no notice for

20.12.1995 or for any other date from the Court and as such, there

was no occasion for the counsel for the appellant/defendant Bank to

appear in the court. The counsel for the appellant had perused the

daily cause list dated 20.11.1995 maintained by the court of the

learned Additional District Judge and it transpired that even there no

next date was mentioned corresponding to the cause title of the

instant case. The daily cause list dated 20.12.1995 maintained by the

learned Additional District Judge’s court was also perused and it was

noted that the cause title of the instant case was not shown in the

daily cause list dated 20.12.1995 also. Thus, the matter had been

disposed of by the court of the learned Additional District Judge and

final decree in the suit pronounced without hearing or giving any

opportunity to the appellant-bank to make submissions either on the

objections dated 13.12.1995 filed by the appellant to the report of the

Local Commissioner or on the application filed by the

respondent/plaintiff for passing of the final decree. Instead, the court

RFA 131/1996 Page 9 of 22
pronounced the orders on the application dated 27.3.1995, being M-

62/1990, filed by the appellant-bank under Section 21 and Section

151 of CPC and Section 11 of the Suit Valuation Act and in

paragraph-5 thereof observed as under:-

“In the objections, the applicant-defendant has taken a
number of preliminary objections but same were not
pressed at the time of arguments. On merits, only
pecuniary jurisdiction issue was raised and same has been
answered in my above discussion. Hence the objections
raised by the applicant-defendant are also dismissed as
they are devoid of any merit. Hence final decree is passed
and the defendant do pay to the plaintiff a sum of
Rs.6,61,327.97 with interest thereon at the rate of 12% p.a.
w.e.f. 24.7.90 till realistion of the decretal amount.
Accordingly, the plaintiff is directed to pay the requisite
court fees and thereafter the decree-sheet be drawn. File
be consigned to the record room.

Announced in open court.”

11. It was submitted by Mr.Vishnu Mehra, the learned counsel for

the appellant-bank that in the impugned judgment the learned

Additional District Judge has recorded that the counsel did not press

any other argument except the pecuniary jurisdiction of the court,

which is not factually correct. It is submitted that the hearing of the

arguments before the court was confined to the application under

Section 21 and Section 151 of the Code of Civil Procedure, 1908 and

RFA 131/1996 Page 10 of 22
Section 11 of the Suit Valuation Act, being M-62/1990. No

arguments were addressed at all on the application for final decree

filed by the respondent/plaintiff or for that matter the objections dated

13.12.1990 filed by the appellant-bank to the report of the Local

Commissioner dated 23/24.07.1990. There was no occasion to

address the arguments on the aforesaid two applications nor indeed

did the learned Additional District Judge call upon the appellant to

address arguments on the aforesaid two applications.

Notwithstanding, in the impugned judgment, the learned Additional

District Judge recorded that at the time of the arguments, the counsel

did not press any other argument except the pecuniary jurisdiction of

the Court.

12. Without prejudice to the aforesaid contention, Mr.Vishnu

Mehra, the learned counsel for the appellant-bank submitted that it

was incumbent upon the learned Additional District Judge before

passing the final decree to have gone into the report submitted by the

Local Commissioner so as to ascertain its worth and whether the same

was within the scope of the directions given in the judgment and the

RFA 131/1996 Page 11 of 22
preliminary decree dated 18.11.1989, but from a bare perusal of the

impugned judgment dated 20.12.1995, it was clear that the learned

Additional District Judge had not gone into the report of the Local

Commissioner at all or applied his mind to the findings rendered by

the Local Commissioner. As such, the impugned judgment and

decree had occasioned grave miscarriage of justice to the appellant-

bank. Mr.Mehra emphasized that according to the directions

contained in the judgment dated 18.11.1989, the learned Local

Commisioner was only required to inspect the accounts of the

respondents maintained by the appellant-bank. In the instant case, the

learned Local Commissioner did not care to inspect the accounts, as

would be apparent from the report of the learned Local Commissioner

itself. To put it differently, what was required of the Local

Commissioner was to report as to when the amount of dividends were

received by the appellant-bank and when the credit for the same was

given to the respondent in the account maintained by the appellant-

bank. Thereafter, it was for the Court to decide whether interest had

to be awarded to the respondent and if so, at what rate, on what

RFA 131/1996 Page 12 of 22
amount and for what period. The Local Commissioner however chose

to don the mantle of the Court, which was obvious from a reading of

his report.

13. Mr.Mehra also contended that it was not clear as to how the

amount of ` 6,61,327.96p. had been worked out/computed and that it

appeared that the aforesaid amount included interest compounded at

quarterly rests, which was clearly illegal and without the authority of

law. Not only this, the learned Additional District Judge had failed to

appreciate that the respondent had waived its right to claim its interest

or any other amount in writing and the said letters dated 23.12.1977

and 06.01.1978 were on the file of the learned Additional District

Judge. The Local Commissioner merely confirmed the figure of `

6,61,327.96p. claimed by the respondent even before the process of

inspection of accounts, which was not even commenced by him.

14. The stand taken by the respondent through its counsel

Mr.Ashok Bhasin, Senior Advocate and in the reply filed by the

respondents to the Memorandum of Appeal is that it does not lie in

the mouth of the appellant-bank to allege that it had not been afforded

RFA 131/1996 Page 13 of 22
an opportunity to address arguments on their objections since, during

the course of arguments, the learned counsel for the appellant-bank

only pressed their arguments with regard to the pecuniary

jurisdiction of the Court and it was stated that they did not press the

other points raised in the objection petition. It is further contended

that the learned trial court had found that what had been argued by the

appellant on their application under Section 21 CPC, etc. was also

contained in their objections and as such, the learned trial court posted

the case for arguments both on the application as well as the

objections. It is denied that on 20.11.1995 the learned trial court did

not give any further date and reserved the application under Section

21 CPC for orders. It is also denied that there was no occasion for the

counsel for the appellant-bank to appear in the court on 20.12.1995

since no such date was fixed by the learned Additional District Judge

on 20.11.1995. It is categorically denied that the learned trial court

had pronounced a judgment and final decree in the suit without

giving an opportunity to the appellant to make submissions either on

the application filed by the respondent/plaintiff for passing the final

RFA 131/1996 Page 14 of 22
decree and/or the objections dated 13.12.1995 by the appellant to the

report of the Local Commissioner.

15. Interestingly in para-3 of the reply, it is stated by the

respondent/plaintiff that the order dated 16.10.1995 clearly states that

the case is being posted for final arguments, meaning thereby that the

arguments were to be heard in the application as well as on the

objections of the appellant simultaneously, as both were in substance

the same.

16. Mr.Ashok Bhasin, the learned senior counsel for the respondent

also contended that the appellant-bank not having filed any appeal

against the preliminary decree for accounts, the correctness of the

findings rendered in the preliminary decree could not be challenged

by the appellant-bank by way of an appeal against the final decree,

and the preliminary decree would be taken to have been correctly

passed. Mr.Bhasin contended that the whole object which Section 91

of CPC intends to achieve would be frustrated if it is held to the

contrary. Reliance was placed in this context by Mr.Bhasin on the

RFA 131/1996 Page 15 of 22
judgment of the Hon’ble Supreme Court in Kaushalya Devi and

others Vs. Baijnath Sayal (deceased) and others, AIR 1961 SC 790.

17. Mr.Vishnu Mehra, the learned counsel for the appellant

countering the aforesaid contention of Mr.Bhasin relied upon the

decision of the Supreme Court in Chittoori Subbanna Vs. Kudappa

Subbanna and others, AIR 1965 SC 1325 and in particular on the

portion extracted below:

“(25) We are, therefore, of opinion that it is open
to the Court to construe the direction in the preliminary
decree about the inquiry with respect to future mesne
profits when such direction is not so fully expressed as to
cover all the alternatives mentioned in O.20 R.12(1)©,
C.P.C. and to hold that the decree be construed in
accordance with those provisions.

(26) It is urged for the decree-holder respondent
that the trial Court, when passing the final decree, could
not have ignored what had been decreed under the
preliminary decree as no appeal against the preliminary
decree had been preferred and S.97 C.P.C., provided that
where any party aggrieved by a preliminary decree
passed after the commencement of the Code did not
appeal from such decree, it would be precluded from
disputing, its correctness in any appeal which might be
preferred from the final decree. The object of S.97 is that
questions which had been urged by the parties and
decided by the Court at the stage of the preliminary
decree will not be open for re-agitation at the stage of the
preparation of the final decree and would be taken as

RFA 131/1996 Page 16 of 22
finally decided if no appeal had been preferred against
the preliminary decree. The provisions of this section
appear to be inapplicable to the present case.

(27) The preliminary decree directed an inquiry
about the mesne profits from the date of the institution of
the suit upto the date of delivery of possession to the
decree-holder. The decree-holder could not have felt
aggrieved against the order. The judgment-debtor could
not have insisted for detailing all the various alternatives
mentioned in O.20 R.12(1)(c) and he could not have
expected that possession would not be taken within three
years of the decree. The direction about the enquiry with
respect to future mesne profits does not amount to an
adjudication and certainly does not amount to an
adjudication of any controversy between the parties in
the suit. It has no reference to any cause of action which
had arisen in favour of the plaintiff-decree holder before
the institution of the suit. The direction was given on
account of a special power given to the Court under O.20
R.12(1)(c) of the Code to make such a direction if it
considered it fit to do so. It was within the discretion of
the Court to make the direction or not. The Court does
not decide, when making such a direction, the period for
which, the decreee-holder would be entitled to get mesne
profits. No such point can be raised before it. The
judgment-debtor’s liability to mesne profits arose under
the ordinary law and a suit for realizing mesne profits
could be separately filed by the decree-holder. The
provisions of O.20 R.12(1)(c), are just to avoid
multiplicity of suits with consequent harassment to the
parties. The mere fact that the direction for an enquiry
into mesne profits is contained in a preliminary decree
does not make it such a part of the decree against which
alone appeal could have been filed. The appeal could be
filed only after a final decree is passed decreeing certain

RFA 131/1996 Page 17 of 22
amount for mesne profits to the decree-holder. It
follows that the question about the proper period for
which mesne profits was to be decreed really comes up
for decision at the time of passing the final decree by
which time the parties in the suit would be in a position
to know the exact period for which future mesne profits
could be decreed in view of the provisions of
O.20.R.12(1)(c).”

18. Having heard the learned counsel for the parties and gone

through the paper-book, it deserves to be noticed at this juncture that

in its order dated 02.02.2009, serious note was taken by this court of

a letter dated 17.01.2009 which had been received from the trial

court, after persistent reminders had been sent for the trial court

records to the effect that the trial court records had been destroyed on

17.06.2008, during the process of routine weeding out of the records.

This, despite the fact that the present appeal was pending

adjudication. The result inevitably is that this court is considerably

hampered in assessing the veracity of the respective contentions of

the parties and the sequence of events, which led to the passing of the

final decree. Thus, while on the one hand, it is the case of the

appellant-bank that on 20.11.1995 arguments on its application alone

were heard by the Court and the application orally reserved for orders

RFA 131/1996 Page 18 of 22
the respondent, in its reply, has set out the following order passed by

the learned trial court on 20.11.1995:

“20.11.1995

Present : Counsel for parties.

Part arguments heard. Now to come up on
20.12.1995 for remaining arguments.”

19. This Court, however, cannot help but observe that the

impugned order dated 20.12.1995 whereby and whereunder a final

decree was passed, in the cause title, refers to the application number

of the appellant-bank alone and there is no reference either to the

registration number of the application filed by the respondent for the

passing of a final decree or to the registration number of the

objections filed by the appellant-bank even to the suit number. It is

also crystal clear from the perusal of the order dated 20.12.1995 that

there is no discussion in the said order by the learned Additional

District Judge with regard to the report of the Local Commissioner

except to state that a number of objections were taken by the

“applicant-defendant” but the same were not pressed at the time of

arguments, hence, the objections raised by the applicant-defendant

RFA 131/1996 Page 19 of 22
were also being dismissed as they were devoid of any merit and final

decree was being passed.

20. Thus, even assuming that the contention of the appellant-bank

that no opportunity was afforded to it for addressing arguments on the

objections filed by it against the report of the Local Commissioner, is

not accepted (though I find no cogent reason for doing so), the fact

remains that the learned Additional District Judge has given no

reasoning whatsoever for the passing of the final decree. The report

of the Local Commissioner has not even been visited by the learned

Additional District Judge nor the findings of the Local Commissioner

alluded to in any manner.

21. All that the learned Additional District Judge has dealt with in

the order dated 20.12.1995 is the application of the appellant-bank

with regard to the lack of pecuniary jurisdiction. The merits of the

report of the Local Commissioner have not even been touched upon

nor indeed even the findings of the Local Commissioner alluded to by

the learned Additional District Judge. The report of the Local

Commissioner has been accepted by the learned Additional District

RFA 131/1996 Page 20 of 22
Judge in its entirety blindfold, without even stating that the said report

has been examined and found to be correct/acceptable. Such a

finding, in my view, was required to be rendered by the learned

Additional District Judge before the passing of the final decree and

was rendered all the more necessary in the instant case as the Local

Commissioner had passed a report for precisely the same amount of

money as had been claimed by the respondent/plaintiff in the claim

submitted by the respondents/plaintiffs before the Local

Commissioner. The direction in the preliminary decree requiring the

Local Commissioner to go into the accounts maintained by the

appellant-bank, it is clear from the report of the Local Commissioner

was brushed aside and altogether ignored by the Local Commissioner.

22. In view of the aforesaid, the judgment and decree dated

20.12.1995 cannot be sustained and is set aside. The matter is

remanded to the trial court for deciding the objections filed by the

appellant-bank and thereafter for consideration of the application of

the respondent for the passing of a final decree, after examining the

report of the learned Local Commissioner rendered after the passing

RFA 131/1996 Page 21 of 22
of the preliminary decree. Since this is an old matter pertaining to a

suit instituted in the year 1980, the learned trial court is directed to

dispose of the matter as expeditiously as possible, and latest before

the 31st of May, 2011. The parties are directed to appear before the

learned trial Court on 3rd February, 2011.

The appeal stands disposed of accordingly.

REVA KHETRAPAL
(JUDGE)
January 18, 2011
aks

RFA 131/1996 Page 22 of 22