Bombay High Court High Court

Ial Logistics India (A Division Of … vs Quantum International on 28 July, 2011

Bombay High Court
Ial Logistics India (A Division Of … vs Quantum International on 28 July, 2011
Bench: Anoop V.Mohta
                                          1                             sj-112-10.sxw


    dgm
               IN THE  HIGH COURT OF JUDICATURE AT BOMBAY




                                                                            
                   ORDINARY ORIGINAL CIVIL JURISDICTION




                                                    
                 SUMMONS FOR JUDGMENT NO.112  OF 2010
                                 IN
                    SUMMARY SUIT NO. 3068  OF 2008




                                                   
    IAL Logistics India (a Division of IAL
    Container Line (India) Ltd.                              ....   Plaintiff s
          vs




                                        
    1 Quantum International 
    2 Mr. Jayant A. Gidwani
    3 East West Freight Carriers Pvt.Ltd.                    ...     Defendants
                          
    Mrs.   Bharati   Narichania   with   Ms.   Vijaya   Bane   i/by   M/s.Vibha 
    Jurisconsult Co. for the Plaintiffs.
    Mr. U. J. Makhija with Mr. Amin Kherada  for Defendants 1 and 2. 
          


                                  CORAM:   ANOOP V. MOHTA, J.
       



                            RESERVED ON :   July  15, 2011
                       PRONOUNCED ON:  July  28, 2011

    JUDGMENT:

The present Summons for Judgment is taken out by the Plaintiffs

in a Summary Suit for recovery of unpaid freight and other incidental

charges by the Defendants in a sum of ` 8,33,656/- with interest at

the rate of 18% per annum from 1 January 2006 upto 25 September

2008.




    2       The Plaintiffs carry on a business as Consolidators and Freight 



                                                    ::: Downloaded on - 09/06/2013 17:34:02 :::
                                                  2                               sj-112-10.sxw


Forwarders. Defendant no.1 is the sole proprietary concern and doing

a business as exporters of garments. Defendant no.2 is also carrying

on business of the same nature. Defendant no.3 is an internationally

approved Freight Forwarding Agents for carriage of goods by Air and

stated to be the authorised agent of the carriers of the consignments in

question. Defendants 1 and 2 were the owner of the consignments

consisting of cotton woven garments which were entrusted to the

Plaintiffs for effecting shipment to New York. No relief is claimed

against Defendant no.3.

3 The Plaintiffs effected the carriage by Air of the four

consignments to New York. The Airway bills (The bills) reflect, apart

from number and date, Defendant no.1- M/s. Quantum International

as the consignees. The bills were signed by the Plaintiffs for and on

behalf of Defendant no.3 as Agents. As per the Plaintiffs, it was

mutually agreed that the bills would be marked as “Freight pre-paid”;

and Defendants 1 and 2 would be allowed thirty days credit to pay the

Plaintiffs dues. The Plaintiffs, therefore, based upon an oral

assurance, as alleged, delivered the goods and expected the payment

from the Defendants to them or to their counter part in Dubai.

::: Downloaded on – 09/06/2013 17:34:02 :::

                                                3                               sj-112-10.sxw


    4      The   Plaintiffs'   case   is   that   Defendant   no.3   had   issued   Master 




                                                                                   

Airway bills on behalf of the Airline i.e. Swiss World Cargo

corresponding to the Airway bills which were also endorsed “Freight

pre-paid” and the Plaintiffs were named as “shippers”. As alleged, the

Plaintiffs had already paid freight payable in respect of the said

consignment in advance to Defendant no.3 as Agents for the carriers

of Airline, therefore, has filed the present recovery Suit for the due

freight charges from Defendants 1 and 2. The Plaintiffs had also

issued four invoices aggregating to ` 5,58,404/- in respect of the said

freight and other charges payable on the four consignments which

were delivered at the destination to the consignee, M/Quantum

International Trade, a sister concern of Defendants 1 and 2.

Defendants 1 and 2, inspite of repeated reminders, oral, as well as, in

writing, failed to make the payment. The Plaintiffs had filed similar

Suits against Defendants 1 and 2 for the other consignments. A legal

notice dated 19 June 2006 was also remained unreplied. Therefore,

this Suit, based upon the four invoices and the bills. Defendant no.2

has filed the reply and resisted the claim on various grounds.

5 Admittedly the Defendants had entrusted the six consignments

for shipment to USA and Dubai along with the relevant documents.

::: Downloaded on – 09/06/2013 17:34:02 :::

4 sj-112-10.sxw

Five consignments of USA were delivered to the consignee at USA.

One consignment of Quantum International LLC, Dubai was not

delivered. It was accordingly recorded by e-mail dated 25 December

2005. The withholding of goods is a basic objection, as it causes loss

of business, profit and reputation. There is an e-mail on record to

show that the Plaintiffs communicated their inability to release the

consignment for want of non-payment of overdue invoices.

6 The Plaintiffs by notice dated 10 May 2006 called upon the

Defendants to pay the freight charges in respect of all six

consignments though the last consignment valued about US $

9788.60 was not delivered.

7 The Plaintiffs have filed the present Suit for four

consignments/invoices, and Suit No.3069/08 for remaining one.

Suit No.3426/2008 is for the freight and other charges of Dubai

consignment.

8 It is clear that the Plaintiffs by a composite notice demanded

freight charges of six consignments, though they withhold last

consignment of Dubai of US $ 9788.60. The Plaintiffs’ action of non-

::: Downloaded on – 09/06/2013 17:34:02 :::

5 sj-112-10.sxw

delivery caused loss of business, profit and reputation as Defendants

customers cancelled the orders also. The Plaintiffs’ Agent/Dubai

Office, even otherwise being bailee ought not to have retained the

consignment on the ground of non-payment of freight charges as done

in the present case. The said retention/withholding of the goods by

the Plaintiffs Agent at Dubai, in the present facts and circumstances of

the case, just cannot be overlooked. The right of defence to set off

their loss against the plaintiffs’ claim is also relevant factor.

9 The bills show that the amounts/freight were pre-paid. The case

of the Plaintiffs that it was mutually agreed that the Airway bills

would be marked as freight pre-paid; and Defendants 1 and 2 would

be allowed thirty days credit to pay the Plaintiff’s dues; and the

assurance that they would make the payment after effecting the

carriage and upon the receipt of the Plaintiffs invoices, in Dubai, for

want of written documents, just cannot be accepted at this stage.

Such oral contract, even if any, unless substantiated by the Plaintiffs,

in my view, it is not the case to grant Summons for judgment as

prayed.




    10     11     The scheme and purpose of Order XXXVII of th Code of 



                                                              ::: Downloaded on - 09/06/2013 17:34:02 :::
                                                 6                               sj-112-10.sxw


Civil Procedure (CPC) can be summarised as under :

The purpose & the basic of summary suit:

(a) A Plaintiff, if chooses to invoke the provisions of Order XXXVII

for recovery of amount, the basic obligations and elements as required

need to be fulfilled. The summary suit so filed must fall within the

four corner of Order XXXVII for getting judgment/decree summarily.

(b) As per Rule 227 of the Bombay High Court (Original Side)

Rules, 1980, the Plaintiff must take out an appropriate proceeding

within six months once such Suit is instituted, though it is subject to

condonation of delay, if case is made out.

(c) The object of Order XXXVII is to recover the crystalised dues,

liquidated, admitted, acknowledged debt/monetary claim by a

summary procedure, without long trial, principally based upon a

written document executed in the course of business, in accordance

with law. It is a supportive measure for recovery of unpaid

debt/amount covering all the negotiable instruments as contemplated

under the Negotiable Instrument Act, apart from a valid, written

::: Downloaded on – 09/06/2013 17:34:02 :::
7 sj-112-10.sxw

contract/receipt/acknowledgment. It may be an express term or an

implied term, based upon facts and circumstances of the case,

considering the practice, trade and usage of the commerce and the

trade. This also covers apart from principal amount, express or

implied terms of the interest.

The Plaintiff’s and Defendant’s respective obligations:

(d) A Plaintiff having once instituted a summary suit is under

obligation firstly, to serve the Defendant, a summons for appearance

by providing copy of plaint and annexures. The Defendant, upon such

service, needs to appear within 10 days from the date of the service

either in person or through an Advocate. If the appearance is made,

either in person or through the Advocate, the Plaintiff is required to

serve the summons for judgment on the given address.

(e) The Defendant is entitled to file a reply and/or an application

for grant of leave to defend the Suit, within 10 days of service of

summons with the averments and the supporting documents entitling

him leave to defend the Suit. Such application or affidavit reply shall

be supported by an affidavit.

::: Downloaded on – 09/06/2013 17:34:02 :::

8 sj-112-10.sxw

(f) If the Defendant fail to enter appearance inspite of the service,

the Plaintiff’s averments/allegation, if supported by due

documents/material, shall be deemed to be admitted and entitled for

a judgment/decree for the amount so prayed. The Defendant though

filed appearance but failed to file reply or defence or remained absent

inspite of filing of service, the Court may pass judgment/decree as

prayed in accordance with law.

The Court needs to exercise the discretion judicially:

(g) Though basic burden lies upon the Plaintiff to prove and satisfy

the Court that the claim so raised and prayed for decree falls within

the ambit and scope of the summary procedure in question. Once

the Court comes to a conclusion that Plaintiff has made out a case for

summons for judgment or the Defendant has made out a case for

unconditional or conditional leave, after considering the facts and

circumstances of the case, need to exercise discretion in either way

based upon the settled position of law.

(h) The Defendant is able to demonstrate through the affidavit in

::: Downloaded on – 09/06/2013 17:34:02 :::
9 sj-112-10.sxw

defence and/or averments made in application/affidavit for leave to

defend that the Plaintiff has not made out a bonafide and clear case

and on the contrary the defence so raised is bonafide reasonable and

good defence and raises the plausible /triable issues the Defendant is

entitled to unconditional leave to defend.

(i) But, after the defence so raised by the Defendant and the Court

is satisfied that the Defendant may at the trial able to establish a

defence and/or there is material placed on record, though not fully

supportive, the Court may grant conditional leave, directing the

Defendant to deposit the amount in the Court in full and/or in part

and/or to furnish the security by possible permitted modes pending

the trial.

The grant of Decree or Summons for Judgment with agreed
interest:

(j) The Court, if, comes to a conclusion that there is no defence

and/or it is sham, bogus, illusory and moonshine, the Court may

refuse to grant leave to defend and pass/grant summons for judgment

or decree as prayed by the Plaintiff.

::: Downloaded on – 09/06/2013 17:34:02 :::

                                               10                              sj-112-10.sxw


    The Interest:




                                                                                  

(k) The Court needs to consider the aspect of agreed rate of interest

on the principal amount so claimed and the future interest also.

The condition should be reasonable, practicable and not be
onerous or burdensome:

(l) It is also necessary for the Court while exercising a jurisdiction

to see that while granting leave to defend, contention should not be

unduly onerous that results into depriving and/or unable to defend

the defence so raised. The Court, therefore, needs to exercise

discretion cautiously and carefully while passing the conditional or

any such order in summary suits.

11 In the present case though there are invoices/Airway bills are

the foundation for the summary suit, yet, in view of the fact that the

case is also based upon the oral agreement or promise, unless decided

by the evidence cannot be the foundation to grant the decree at this

stage. The Plaintiffs Agent has admittedly retained/withhold the

Dubai consignment worth of US $ 9788.60, which is definitely more

than the amount claimed in the Suit and as demanded through the

composite notice, as referred above.

::: Downloaded on – 09/06/2013 17:34:02 :::

                                                 11                               sj-112-10.sxw




                                                                                     
    12     There was no question of claim of interest at 18% per annum on 




                                                             

the freight charges so raised as there was no such agreement. On the

contrary, the case of the Defendants is that the payment to be made, if

any, after 90 days and not 30 days as claimed. The claim of interest

at the rate of 18% per annum from 1 January 2006 to 25 September

2008 on the aggregate sum of ` 8,33,656/- based upon four invoices

and further 18% from the date of filing of the Suit till realisation is

also a matter of debate.

13 The Plaintiffs have filed different Suits as recorded above and

thereby separated the claims of freight charges even of non-delivery of

goods/consignment at Dubai. The composite notice/demand so raised

and considering the invoice and the averments made in the present

plaint, in my view, the facts and documents of the Suits are

interlinked and interconnected. All in all triable issues for detail

consideration are raised.

14 The Airway bills were signed by the Plaintiffs for and on behalf

of Defendant no.3 as Agents. Defendant no.3 had issued last Airway

bill on behalf of the Airlines. The same was marked “freight pre-paid”.

::: Downloaded on – 09/06/2013 17:34:02 :::

12 sj-112-10.sxw

The Plaintiffs were named as shippers. The Suit, at the instance of

Plaintiffs as Agents itself raises issues about the maintainability of the

Suit itself.

15 The4refore, the Plaintiffs claim, even if any, cannot be stated to

be without any security. In my view, apart from other grounds, the

amount is already secured by the Plaintiffs. The defence so raised by

the Defendants therefore cannot be stated to be sham, bogus or false

and/or with an intent to delay the payment or avoid the payment.

The Defendants therefore have made out a case for unconditional

leave to defend.

16 Resultantly, the Defendants are entitled to unconditional leave to

defend the Suit. The Defendants to file written statement within

thirty days from the date of receipt of copy of this order. The

Summons for judgment is disposed of accordingly. There shall be no

order as to costs.

(ANOOP V. MOHTA, J.)

::: Downloaded on – 09/06/2013 17:34:02 :::