High Court Punjab-Haryana High Court

M/S Ganesh Dal vs State Of Bank Of India on 2 September, 2009

Punjab-Haryana High Court
M/S Ganesh Dal vs State Of Bank Of India on 2 September, 2009
RSA No. 3181 of 2009                                        (1)

         IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                         CHANDIGARH

                                         RSA No. 3181 of 2009
                                         Date of Decision: 2.9.2009

M/s Ganesh Dal, Oil and General Industires and others

                                                      ......Appellants
            Versus

State of Bank of India                                .......Respondent

CORAM: HON’BLE MR. JUSTICE HEMANT GUPTA.

1. Whether Reporters of local papers may be allowed to see the judgment?

2. To be referred to the Reporters or not?

3. Whether the judgment should be reported in the Digest?

Present: Shri Mohit Garg, Advocate, for the appellants.

HEMANT GUPTA, J. (Oral).

Defendants No. 1 to 5 are in second appeal aggrieved against

the judgment and decree passed by the learned first Appellate Court,

whereby suit for recovery of Rs.5,42,099.30p along with interest @ 9% per

annum from the date of filing of the suit till payment has been decreed with

costs.

Defendant-appellants entered into number of agreements for

availing financial assistance such as cash credit facility, demand draft

purchase facility etc. As per the plaintiff, in order to avail demand draft

purchase facility, the defendants submitted eight bills for the value of

Rs.2,53,598/- from 2.7.1982 to 14.7.1982 along with Railways

Receipts/Motor Transport Receipts. The same were accepted, but were

dishonoured on presentation and returned unpaid. After adjusting the

credit and debit entries, a sum of Rs.5,05,545.72, stood recoverable from
RSA No. 3181 of 2009 (2)

the defendants on account of advances availed of by the defendants under

the cash credit limit. A sum of Rs.36,553.58 is the interest recoverable and

thus, the plaintiff claimed the aforesaid amount.

The findings recorded by the learned first Appellate Court are

that the defendants executed the documents towards demand draft purchase

facility and the cash credit limit and that the suit is within time. Such

findings are not disputed in the present appeal.

Learned counsel for the appellants has firstly argued that the

Motor Transport Receipt and/or Railways Receipts having been accepted

by the Bank and payment made to the defendants in terms of the demand

draft purchase facility, therefore, the plaintiff Bank is not entitled to

recover the amount from the defendants as their right is to recover the

amount from the consignee alone or the transporters and not the defendant-

appellants. In support of such contention, reliance is placed upon

Corporation Bank and another v. Navin Shah, (2000)2 Supreme Court Cases

628 and Dena Bank v. The M.P. National Textiles Corporation Ltd., AIR

1982 Madhya Pradesh 85. It is further argued that the findings recorded are

not based upon pleadings. It is not the case of the plaintiff that the goods

receipts were fake, but finding has been so recorded. Lastly, it is argued that

the cheques signed by Bhushan Kumar on behalf of the defendant-firm are

the unauthorized payments made by the Bank and, therefore, the appellants

are entitled to set off the amount of the said cheques. Reliance is placed

upon Meenakshi Achi and another v. P.S.M. Subramanian Chettiar and

others, AIR 1957 Madras page 8.

I do not find any merit in any of the arguments raised by the

learned counsel for the appellants.

RSA No. 3181 of 2009 (3)

The fact that the defendants have withdrawn the amount on the

strength of goods allegedly consigned by it through the Motor Transporters

or Railways is not disputed by the appellants. In fact, such is finding of fact

on the basis of statement of PW2 -S.M. Kataria, the Manager of the Bank.

The bills and the receipts are Exhibits P.18 to P.32 produced on record.

Exhibits P.51 to P.68 are the cheques by which the defendant-appellants

have withdrawn the amount of Rs.2,53,598/-. The Bills were received back

unpaid by the Collecting Branches of the Bank. Learned counsel for the

appellants has vehemently argued that the first Appellate Court has returned

a finding that such receipts were fake. There was no pleading of the

plaintiff that the Motor Transport Receipts or the Railways Receipts are

fake. Therefore, the finding recorded by the learned first Appellate Court is

not based upon the pleadings of the plaintiff.

The learned first Appellate Court has relied upon notices

Exhibit P.70 to P.73 served upon the transporters to return the bills. Such

notices were served upon the defendants vide Exhibit P.74. Exhibit P.81 is

the reply given by respondent No.2 undertaking to pay the balance amount.

It was found that the goods were never dispatched against the Motor

Transport Receipts produced by the defendants.

The amount of the Bills against which the defendants released

payment on proof of the dispatch, was never paid by the consignees,

therefore, the appellants have been rightly made liable for payment. It is the

defendants, who have been paid for the amount of the bills of the goods

allegedly sent by the defendants. Since the appellants are the beneficiaries

of the payment, they alone are responsible for making the payment to the

Bank.

RSA No. 3181 of 2009 (4)

The judgment in Corporation Bank’s case (supra), is not

applicable to the facts of the present case. It has been held therein that once

the Bank has purchased or discounted an instrument from a customer and

credited the customer with the amount of the instrument and allowed the

customer to draw against the amount as credited before the bill or

instrument is cleared, then the Bank would be collecting the money not for

the customer but chiefly for itself. There is no dispute about the proposition

of law laid down in the aforesaid judgment, but the controversy in the

present appeal arises on account of dishonour of the instruments. When the

bills were presented for payment, they have not been honoured. It is the

defendant-appellants who have taken the benefit in advance with the goods

allegedly sent by the defendants. Therefore, the ratio laid down in the

aforesaid judgment is of no assistance to the argument raised by the learned

counsel for the appellants.

Similarly, in Dena Bank’s case (supra), the Court has held that

if the relevant documents are discounted by the bankers without waiting for

its collection by the drawee by giving full credit for the entire amount of the

document, the banker itself becomes a purchaser and the holder thereof for

full value. The aforesaid judgment is again not helpful to the argument

raised by the learned counsel for the appellant for the reason as given in

Corporation Bank’s case (supra).

The argument that the plaintiff has not set up a case of fraud in

presentation of the bills, whereas the first Appellate Court has returned a

finding that the goods receipts were fake is again inconsequential The

primary reason to claim the amount of bills is their dishonour. The bills can

be dishonoured for variety of reasons including the same being actuated by
RSA No. 3181 of 2009 (5)

fraud. It is not the case of the appellants that such bills have been honoured

by the consignees. Once the bills are not honoured, the liability to pay and

the benefits thereon, would be on the person, who has drawn such benefits.

Therefore, I do not find any substance in the argument raised by the learned

counsel for the appellants.

About 700 cheques were issued by the defendants. Out of such

cheques, 275 cheques in the sum of Rs.2 lacs were issued under the

signatures of Bhushan Kumar. Bhushan Kumar is admittedly not a partner

of the defendant-firm. It has been found by the learned first Appellate Court

that Bhushan Kumar is not a stranger but son of defendant No.3 and

defendant No.4, brother of defendant No.2 and husband of defendant No.5.

The issuance of a large number of cheques by Bhushan Kumar shows that

he has implied authority to act on behalf of defendant No.1-firm and its

partners never raised any objection about the encashment of cheques by

Bhushan Kumar. The said finding cannot be said to be erroneous when

Bhushan Kumar is not a stranger . In fact, the defendants permitted him to

be a representative of the firm. Such representation was never disputed by

the defendants for a long period of time.

Consequently, I do not find any patent illegality or material

irregularity in the finding recorded or that the finding recorded gives rise to

any substantial question of law in the present second appeal.

Hence, the present appeal is dismissed.

(HEMANT GUPTA)
JUDGE

02-09-2009
ds