PETITIONER: GENERAL ELECTRIC TECHNICAL SERVICESCOMPANY INC. Vs. RESPONDENT: PUNJ SONS (P) LTD. AND ANOTHER DATE OF JUDGMENT07/08/1991 BENCH: SHETTY, K.J. (J) BENCH: SHETTY, K.J. (J) RAMASWAMI, V. (J) II YOGESHWAR DAYAL (J) CITATION: 1991 AIR 1994 1991 SCR (3) 412 1991 SCC (4) 230 JT 1991 (3) 360 1991 SCALE (2)272 ACT: Contract--Termination due to failure to comply specifi- cations--Bank guarantee--Claim for encashment--Liability of Bank--Order restraining Bank from making payment--Legality of. HEADNOTE: The appellant's contract with Indian Airlines included the construction and fabrication of air craft testing cen- tre/engine repair centre in Delhi. For getting that work done, the appellant entered into a contract with the re- spondent-1. As per the contract, respondent-1 was required to provide performance bond equal to 30 per cent of the total value of contract price, which was to be split up into two performance bonds partly to be released on completion of the project, and the balance upon the expiration of the warran- ty, and to furnish a Bank guarantee to secure the mobilisa- tion advance of 25 per cent of contract value. Respondent-II, instead of furnishing the two perform- ance bonds, wrote a letter for a revised proposal, which was accepted by the appellant. As the respondent-1 failed to complete the project within the stipulated time, as per contractual specifica- tions, despite repeated opportunities, the appellant termi- nated respondent-1's right to continue the project and sought for encashment of the Bank guarantee for Rs. 1,06,12,500, which was issued to the appellant by the Bank. The respondent-I filed a suit for injunction against the appellant and the Bank in the High Court and obtained an ex-parte injunction from the Single Judge, restraining the Bank and the appellant from encashing the Bank guarantee. When the ex-parte injunction was vacated, respondent-I preferred an appeal to the Division Bench of the High Court. The Division 413 Bench allowed the appeal, staying the encashment Of the Bank guarantee till the disposal of the respondent's suit. On the question, whether the Court was justified in restraining the Bank from paying the appellant under the Bank guarantee at the instance of respondent-I, allowing the appeal of the appellant company, this Court, HELD: 1. In the instant case, the High Court has miscon- strued the terms of the Bank guarantee and the nature of the inter-rights of the parties under the contract. The mobili- sation advance is required to be recovered by the appellant from the running bills submitted by the respondent. If the full mobilisation advance has not been recovered, it would be to the advantage of the respondent. Secondly, the Bank is not concerned with the outstanding amount payable by the appellant under the running bills. The right to recover the amount under the running bills has no relevance to the liability of the Bank under the guarantee. The liability of the Bank remained intact irrespective of the recovery of mobilisation advance or the non-payment under the running bills. The failure on the part of the appellant to specify the remaining mobilisation advance in the letter for encash- ment of Bank guarantee is of little consequence to the liability of the Bank under the guarantee. The demand by the appellant is under the Bank guarantee and as per the terms thereof. The Bank has to pay and the Bank was willing to pay as per the undertaking. The Bank cannot be interdicted by the Court at the instance of respondent-I in the absence of fraud or special equities in the form of preventing irre- trievable injustice between the parties. The High Court in the absence of prima facie case on such matters has commit- ted an error in restraining the Bank from honouring its commitment under the bank guarantee. [421E-422A] U.P. Cooperative Federation Ltd. v. Singh Consultants and Engineers (P) Ltd., [1988] 1 SCC 174, Followed. JUDGMENT:
 CIVIL APPELLATE JURISDICTION: Civil Appeal No. 3087 of
1991.
 From the Judgment and Order dated 23.11. 1990 of	the
Delhi High Court in F.A.O. (O.S.) 123 of 1989.
Kapil Sibal, D.D. Thakur, Ms. Lira Goswamy, A.K. Mahajan,
A.S. Chandhoik, Ms. Meera Chibar and Dinesh Agnani for	the
appearing parties.
414
The Judgment of the Court was delivered by
K.	JAGANNATHA SHETTY, J. We grant	special leave	and
proceed to dispose of the appeal.
 The	General Electric Technical Services Company (`GET-
SCO’) had entered into a contract with Indian Airlines which
included, inter alia, the construction and fabrication of
air craft testing centre/engine repair centre in Delhi.	The
GETSCO	in turn entered into a contract with M/s Punj	Sons
(P) Ltd. respondent-1 for getting that work done for Indian
Airlines. As per the contract respondent-I was required to
provide	performance bond equal to 30 per cent of the total
value of contract price which was to be split up into	two
performance bonds partly to be released on completion of the
project, and the balance upon the expiration of the warran-
ty. The respondent-I was also required to furnish a	bank
guarantee to secure the mobilisation advance of 25 per	cent
of the	contract value. On 28	October, 1986	respondent-1
furnished the	bank guarantee to secure the	mobilisation
advance	of Rs. 1,86,00,000. The guarantee was furnished by
Hongkong & Shanghai Bank (‘the Bank’) respondent-2.
Respondent-I instead of furnishing the two	performance
bonds,	as agreed upon, wrote a letter dated 3 September,
1987, as follows:
“…..
Sub: Jet Engine Test & Repair Centre at Palam
Finance September 3, 1987
Dear Sir,
In terms of above contract we have
to submit two separate Bonds for Mobilisation
advance & performance guarantee & 25% and 30%
of the Contract value. Bank Guarantee for
mobilisation advance has already been submit-
ted and we have not to submit the Performance
Bonds for 30% of the Contract value. Since the
amount of Performance Bond shall be progres-
sively utilised over the contract period, in
order to reduce Bank charges and marginal
money, we would like to suggest alternative
proposals to meet with your requirements:
415
AA. We propose to submit performance guaran-
tees for 30% of the contract value duly signed
by two directors in their personal capacity
and countersigned by Punj Sons (Pvt) Ltd. This
Performance bond shall include identical terms
& conditions, as desired in your format.
Similar Bond has already been accepted by M/s
Hindustan Petroleum Corporation Ltd. Bombay
for their Bombay-Pune Pipeline Project valued
at Rs.7.05 crores.
BB. Alternatively, we would suggest submission
of a Composite Bank gurantee where amount
vacated by Mobilisation advance shall be
utilised by Performance Bank Guarantee amount.
This Guarantee shall at any time be valid for
equivalent to 30% of the contract value, to
cover unrecovered mobilisation advance and
Performance Guarantee amount of the work
certified.
We have submitted similar Bonds to a
number of our customers to their entire satis-
faction. May we request you to look into the
above arrangement and allow us to submit the
above Bond or Composite Bank Guarantee under
this Contract.
Thanking you and assuring you of our
best services at all times…. “
 GETSCO has accepted the revised proposal contained in
the aforesaid letter. Consequently, on 25 January 1988, the
Bank furnished a composite	bank guarantee	for Rs.2,
12,25,000. Out of this composite bank guarantee 15 per	cent
being Rs. 1,06,12,500 would remain in force until 30 June,
1988 and the balance 15 per cent would remain	valid	till
final acceptance certificate i.e. till 30 June 1989.
It	seems respondent-1 failed to complete	the project
within the stipulated time as per contractual specifications
despite repeated opportunities to rectify defects and defi-
ciencies prior to August 1988 and thereafter. GETSCO termi-
nated respondent-1’s right to continue the project and wrote
a letter dated 17 April 1989 to the Bank seeking encashment
of the bank guarantee dated 25 January 1988 for Rs. 1,06,
12,500.	On the same day the bank issued a cashier’s order
No. 2605 for Rs. 1,06, 12,500 in favour of GETSCO. On 18
April 1989 the respondent-1 filed a suit for injunction
against	GETSCO and the Bank in the High Court and obtained
an ex-parte injunction at the residence
416
of learned Single Judge restraining the Bank and GETSCO
from encashing the bank guarantee. On 11 July 1989 the	ex-
parte injunction was vacated. On the same day	respondent-1
preferred an appeal to the Division Bench of the High Court
and obtained stay of encashment of he bank guarantee. On 23
November 1990, the Division Bench allowed the	appeal,	set
aside the order of learned Single Judge and	stayed	the
encashment of the bank guarantee till the disposal of	the
respondent’s suit.
 It seems to us that the Division Bench of the High Court
has misconstrued the terms of the bank guarantee and	the
rights and liabilities of the parties thereunder. The first
bank guarantee dated 28 October, 1986 is in these terms:
“1. In consideration of General Electric
Technical Services co. Inc. Cincinnati, Ohio,
U.S.A. C/o M/s P.L. Jaitly & co. IE/12,
Jhandewalan Extension, New Delhi (hereinafter
called the owner) having agreed to grant
mobilisation advance of Rs.18,600,000 [Rs.
Eighteen million six hundred thousand only] to
M/s Punj Sons Pvt. Ltd., Industrial Area,
Kalkaji, New Delhi 110019 (hereinafter called
Contractor) under the terms and conditions of
Tender No. HB-040-I made by and between, owner
and Contractor for Indian Airlines Jet Engine
Repair and Test Facilities Phase II Construc-
tion being undertaken at the Indira Gandhi
International Airport, New Delhi (here in-
called the Agreement) on the production of
Bank Guarantee for Rs.18,600,000 [Rupees
eighteen million six hundred thousand only]
we, Hongkong & Shanghai Banking Corporation,
28 Kasturba Gandhi Marg, New Delhi-110001
(hereinafter called Bank) do hereby undertake
to pay to the Owner an amount not exceeding
Rs. 18,600,000 [Rs. eighteen million six
hundred thousand only], against any loss or
damage caused to or suffered or would be
caused to or suffered by the owner by reason
of any breach by the Contractor of the terms
and conditions-contained in the Agreement.
2. We, the Bank do hereby undertake to pay the
amount due and payable under this Guarantee
with demur, merely on demand from the owner
stating that the amount claimed is due by way
of loss or damage caused to or would be caused
to or suffered by the owner by reason of any
breach
417
by the Contractor of any of the terms or
conditions contained in the Agreement or by
reason of the Contractor’s failure to perform
the Agreement. Any such demand made on the
Bank shall be conclusive, as regards the
amount due and payable by the Bank under this
Guarantee. However, our liability under this
Guarantee shall be restricted to an amount not
exceeding Rs.18,600,000 [Rupees eighteen
million six hundred thousand only].
3. We, the Bank further agree that the Guaran-
tee herein contained shall remain in force and
effect during the period that would be taken
for the performance of the Agreement and that
it shall continue to be enforceable till all
the due of the owner under or by virtue of the
Agreement have been fully paid and its claims
satisfied or discharged or till the owner
certifies that the terms and conditions of the
Agreement have been tully and properly carried
out by the Contractor and accordingly dis-
charges the Guarantee. Unless a demand or
claim under this Guarantee is made on us in
writing on or before the date (named in the
Agreement as the end of the warrant/mainte-
nance period) we shall be discharged from all
liability under this Guarantee thereafter.
4. We, the Bank further agree with the Owner
that the owner shall have the fullest liberty
without our consent and without affecting in
any manner our obligations hereunder to vary
any of the terms and conditions of the Agree-
ment or to extend time of performance by the
Contractor from time to time or to postpone
for any time or from time to time any of the
powers exercisable by the owner against the
Contractor and to forbear or enforce any of
the terms and conditions relating to the
Agreement and we shall not be relieved from
our liability by reason of any such variation,
or extension being granted by the owner or any
indulgence by the owner to the Contractor or
by any such matter or thing whatsoever which
under the law relating to sureties would but
for this provision have effect of so relieving
us.
5. We, the Bank lastly undertake not to revoke
this Guarantee during its currency except with
the previous consent of the owner in writing.
418
Notwithstanding anything stated above, our
liability under this Guarantee is restricted
to a sum of Rs. 18,600,000 [Rs. eighteen
million six hundred thousand only]. Our Guar-
antee shall remain in force until the (date
named in the Agreement as the end of the
warrant/maintenance period). Unless a demand
is lodged with us on or before that date 13
day of February 1988, all your rights under
the said guarantee shall be forfeited and we
shall be relieved and discharged from all
liabilities thereafter.”
The relevant terms of the second composite
bank guarantee dated 25 January 1988 are as
follows:
“Bank Guarantee No. 86 NDH 918 dt. 28.10.1986
for Rs. 1,86,00,000 favouring M/s General
Electric & Technical Services Co. Inc.
Under the instructions from our clients M/s
Punj Sons (Pvt) Ltd. M-13, Connaught Place,
New Delhi 110001, we hereby enhance the value
of the above Bank Guarantee upto Rs.21,225,000
[Rupees twenty one million two hundred twenty
five thousand only] being 30% of the revised
Lumpsum Contract value of Rs.70,750,000
[Rupees seventy million seven hundred fifty
thousand only].
This Bank Guarantee shall act ‘Composite Bank
Guarantee’ for Mobilisation Advance and
Performance Bond where in Bank Guarantee, to
the extent of amounts of Mobilisation Advance
so recovered, shall be utilised towards Two
Performance Bonds of 15% of the Contract value
each valid upto 30th June, 1988 and 30th June,
1989, respectively.
All the other terms and conditions of the
original Guarantee will remain unchanged.
We, the Hongkong & Shanghai Banking Corpora-
tion, 28, Kastruba Gandhi Marg, New Delhi-
110001, hereby undertakes not to revoke the
Guarantee during the currency except with the
previous consent of the General Electric
419
and Technical Services Company Inc.
Notwithstanding, anything contained herein
before our liability under this Guarantee is
restricted to Rs.21,225,000 [Rupees Twenty One
Million Two Hundred Twenty five thousand only]
and the recovery of Mobilisation advance from
Running Bills Account will be in accordance
with the contract, the Guarantee against such
amounts of Mobilisation Advance as so recov-
ered shall be treated towards performance
Guarantee with the intent that after recovery
of Mobilisation Advance in full, the Guarantee
shall operate against the full value of Per-
formance Bond. Out of the said guarantee
amount, the Bank Guarantee amount of
Rs.10,612,500 [Rupees ten million six hundred
twelve thousand & five hundred only] being the
15% of lumpsum value of the contract shall
remain in force till the completion of the
Project i.e. upto 30th June 1988 and the Bank
Guarantee for the balance amount i.e.
Rs.10,612,500 [Rupees ten million six hundred
twelve thousand five hundred only] being 15%
amount shall remain in force till final ac-
ceptance certificate till 30th June, 1989.
NOTWITHSTANDING anything contained hereinbe-
fore our liability under this Guarantee will
be restricted to Rs.21,225,000 [Rupees twenty
one million two hundred twenty five thousands
only] until 30th June 1988 and will automati-
cally stand reduced from Rs.21,225,000 to
Rs.10,612,500 (Rupees ten million six hundred
twelve thousand and five hundred only) on 30th
June, 1988 without further reference to you.
Our liability will continue only to the extent
of the balance amount of Rs.10,612,500 [Rupees
ten million six hundred twelve thousand and
five hundred only] after 30th June, 1988 and
will be conditional upon a claim being filed
with us in writing on or before 30th June
1989. Thereafter our liability under this
guarantee shall stand extinguished and we
shall be relieved and discharged from all
liabilities thereunder.”
 The	second bank guarantee with which we are concerned
makes a reference to the first guarantee. It states that the
guarantee is a composite bank guarantee for mobilisation of
advance and performance bond. It further states that all the
other terms and conditions of
420
the original Guarantee will remain unchanged. The liability
of the Bank	shall automatically reduce	from
Rs.2,12,25,000	to Rs. 1,06, 12,500 on 30 June 1988, which
will continue even after 30 June, 1988 and will be condi-
tional upon a claim being filed with the Bank in writing on
or before 30 June 1989. In the first guarantee, the Bank has
undertaken to pay to GETSCO the amount	guaranteed without
any demur merely on demand stating that the amount is due by
way of loss or damage caused to or would be caused to or
suffered by GETSCO by reason of any breach committed by	the
respondent on any of the terms or conditions contained in
the agreement or by reason of respondent’s failure to	per-
form the agreement. It is also provided that any such demand
by GETSCO made on the Bank shall be conclusive	as regards
the amount due and payable by the Bank under the guarantee.
The GETSCO has only sought to enforce the bank guarantee for
the balance amount of Rs. 1,06, 12,500 on a complaint	that
respondent-1, has failed to perform the contract as per	the
terms and conditions. The Bank has undertaken to pay	this
sum of money and it is a commitment of the Bank. The	Bank
must honour its commitment when demand is made. Indeed,	the
Bank was prepared to pay and has in fact issued the Cash-
ier’s order as per demand from GETSCO, but the Court	has
directed the Bank not to pay under the guarantee.
The	question is whether the Court was justified in
restraining the Bank from paying to GETSCO under the	bank
guarantee at the instance of respondent-1. The law as to the
contractual obligations under the bank guarantee has	been
well settled in a catenae of cases. Almost all	such cases
have been considered in a recent judgment of this Court in
U.P. Cooperative Federation Ltd. v. Singh Consultants	and
Engineers (P)	Ltd., [1988] 1 SCC 174	wherein Sabyasachi
Mukherji, J.,	as he then was, observed (at 189) ‘that in
order to restrain the operation either of irrevocable letter
of credit or of confirmed letter of credit or of bank guar-
antee,	there should be serious dispute and there should be
good prima facie case of fraud and special equities in	the
form of preventing irretrievable injustice	between	the
parties. Otherwise, the very purpose	of bank guarantees
would be negatived and the fabric of trading operations will
get jeopardised’. It was further observed that the Bank must
honour	the bank guarantee free from interference by	the
Courts.	Otherwise, trust in commerce internal and interna-
tional	would be irreparably damaged. It is only in excep-
tional	cases that is to say in case of fraud or in case of
irretrievable injustice, the Court should interfere. In	the
concurring opinion one of us (K. Jagannatha Shetty, J.)	has
observed that whether it is a
421
traditional bond or performance guarantee, the obligation of
the Bank appears to be the same. If the documentary credits
are irrevocable and independent, the Bank must pay	when
demand	is made. Since the Bank pledges its own	credit	in-
volving its reputation, it has no defence except in the case
of fraud. The Bank’s obligations of course should not be
extended to protest the unscrupulous party, that is,	the
party who is responsible for the fraud. But the banker	must
be sure of his ground before declining to pay. The nature of
the fraud that the courts talk about is fraud of an “egre-
gious nature as to vitiate the entire	underlying transac-
tion”.	It is fraud of the beneficiary, not the fraud of
somebody else.
 The High Court has observed that failure on the part of
GETSCO	to make a reference to mobilisation advance in	the
letter	seeking	encashment of the bank guarantee would be
tantamount to suppression of material facts, in the sense
that the mobilisation advance was, under the contract to be
recovered from the running bills. It was further observed
that disclosure of such facts would have put the bank to
further	inquiry as to what was the amount covered by those
bills and what was the corresponding amount of the mobilisa-
tion advance and to what extent the amount covered by	the
bank guarantee	remained payable. In any event, the	High
Court said, that GETSCO could not demand full amount of	the
bank guarantee	on 17 April 1989. It seems to us that	the
High Court has misconstrued the terms of the bank guarantee
and the nature of the inter-se rights of the parties under
the contract.	The mobilisation advance is required to be
recovered by GETSCO from the running bills submitted by	the
respondent. If the full mobilisation advance has not	been
recovered, it would be to the advantage of the	respondent.
Secondly, the	Bank is not concerned with the	outstanding
amount payable by GETSCO under the running bills. The right
to recover the amount under the running bills has no rele-
vance to the liability of the Bank under the guarantee.	The
liability of the Bank remained intact irrespective of	the
recovery of mobilisation advance or the non-payment under
the running bills. The failure on the part of GETSCO to
specify the remaining mobilisation advance in the letter for
encashment of bank guarantee is of little consequence to the
liability of the Bank under the guarantee. The demand by
GETSCO	is under the Bank guarantee and as per the terms
thereof. The Bank has to pay and the Bank was willing to pay
as per the undertaking. The Bank cannot be interdicted by
the Court at the instance of respondent-1 in the absence of
fraud or special equities in the form of preventing irre-
trievable injustice between the parties.
422
The High Court in the absence of prima facie case on	such
matters has committed an error in restraining the Bank	from
honouring its commitment under the bank guarantee.
In	the result, we allow the appeal, set aside the	im-
pugned	judgment and order of the High Court. The appellant
is entitled to costs in this Court.
 S.L.P. (Civil) No.-of 1991
(In CC-13 153/91)
Since we have set aside the order of the Division Bench
of the	High Court this Special Leave	Petition does	not
survive and is accordingly dismissed.
No costs.
V.P.R.						      Appeal
allowed.
423