Delhi High Court High Court

Itd Cementation India Ltd. vs National Thermal Power … on 3 June, 2011

Delhi High Court
Itd Cementation India Ltd. vs National Thermal Power … on 3 June, 2011
Author: V. K. Jain
         THE HIGH COURT OF DELHI AT NEW DELHI

%                    Judgment Reserved on: 31.05.2011
                     Judgment Pronounced on: 03.06.2011

+           CS(OS) No. 1878/2010

     ITD CEMENTATION INDIA LTD.                .....Plaintiff

                            - versus -

      NATIONAL THERMAL POWER
      CORPORATION LTD. & ORS.               .....Defendants

Advocates who appeared in this case:
For the Plaintiff:      Mr. Niraj Kishan Kaul, Sr.
                        Advocate with Mr. R.Sudhinder
                        and Mr. Shivram, Advocates
For the Defendant:      Mr. Bharat Sangal, Advocate for
                        D-1
                        Mr. Rakesh Sinha & Ms. Srishti
                        Sharma, Advocate for D-2

CORAM:-
HON'BLE MR JUSTICE V.K. JAIN

1.

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

2. To be referred to the Reporter or not? Yes

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

V.K. JAIN, J

IA No. 12229/2010 (Order 39 Rule 1&2 CPC)

This is a suit for declaration and permanent

injunction. Both the defendants are Government of India

CS(OS)No1878/2010. Page 1 of 25
undertakings. Defendant No.1 awarded a contract to

defendant No.2 for construction of main plant civil works,

stage-II, phase-II for its thermal power plant at Kahalgaon,

for an aggregate value of Rs. 49,21,27,837/-. As per a pre

tender arrangement between the plaintiff and defendant

No.2, the sub-contract for piling work was to be awarded by

defendant No.2 which did not have requisite

experience/manpower for this purpose, to the plaintiff

company. Defendant No.2 accordingly awarded the

aforesaid sub-contract to the plaintiff company for an

aggregate sum of Rs. 14,05,98,920.37. The plaintiff

company, pursuant to the award of the aforesaid work

furnished a performance bank guarantee of Rs.

1,23,03,196/-.

2. The case of the plaintiff is that the sub-contracted

work was completed by it by 29.6.2005 and completion of

the work was also acknowledged by defendant No.2. The

defect liability period in respect of the work carried out by

the plaintiff company also expired in June, 2006, thereby

entitling the plaintiff company to return of the performance

bank guarantee submitted by it. Since, the cost of the

CS(OS)No1878/2010. Page 2 of 25
plaintiff company increased on account of reduction of work

during the course of construction activities and the plaintiff

company had to deploy additional staff and equipment, it

called upon defendant No.2 to reimburse it to the extent of

Rs. 1,53,23,456/-. Defendant No.2, however, did not pay

the aforesaid amount to the plaintiff company. It is alleged

that in order to prevent further erosion in its balance sheet,

the plaintiff company at the instance of the defendants

submitted a bank guarantee of Rs.70,30,000/- on the

specific understanding that the defendants would release

the aforesaid sum which represented the retention amount.

However, the aforesaid amount was not released despite

bank guarantee having been accepted. The performance

bank guarantee which the plaintiff company had furnished

was extended by it till 31.5.2011, at the instance of

defendant No.1. Defendant No.1 sought to invoke the

performance guarantee which the plaintiff company had

submitted and sent a letter to defendant No.3 bank which

had issued the aforesaid bank guarantee, in this regard on

6.9.2010, though defendant No.2 had requested it to keep

the encashment of bank guarantee in abeyance.

CS(OS)No1878/2010. Page 3 of 25

3. Thus, in nutshell, the case of the plaintiff company

is that it was awarded only sub-contract for

14,05,98,920.37; it has already completed its work within

the stipulated time to the satisfaction of the defendants and

even the defect liability period is over and it is entitled to

recover more than Rs.2 crores from defendant No.2. The

plaintiff company has sought a declaration that invocation

of performance bank guarantee by defendant No.1 is void

and illegal. It has also sought an injunction against

invocation/encashment of performance bank guarantee

which it had submitted in favour of defendant No.1.

4. In its Written Statement, defendant No.1 NTPC

Limited has stated that in terms of Clause 9.5.0 of Letter of

Award (in short LoA) dated 3.2.2004 , Clause 3.3.0 of the

Special Conditions of Contract and Clause 5 of the Joint

Deed of Undertaking submitted jointly by the plaintiff

company and defendant No.2; the plaintiff company, being

an associate of defendant No.2 was required to furnish an

on-demand bank guarantee for 2.5% of the total contract

price and this was to be over and above the security

deposited by defendant No.2. The bank guarantee of

CS(OS)No1878/2010. Page 4 of 25
Rs.1,23,03,196/- according to defendant No.1, was a

performance guarantee in relation to the whole of the work

awarded to defendant No.1 and was not confined to the sub-

contract awarded by defendant No.2 to the plaintiff

company. It is also stated that the plaintiff company as well

as defendant No.2 had jointly undertaken and declared that

they shall be fully responsible for the successful

performance of the contract. It was also agreed that it

would not be necessary for defendant No.1 to proceed

against defendant No.2 before it proceeds against the

plaintiff company. It is claimed that the plaintiff company

failed to fulfill its joint and several obligations under the LoA

dated 3.2.2004 read with Joint Deed of Undertaking dated

5.9.2003. It is also alleged that since defendant No.1 is not

a party to the alleged pre tender understanding between

plaintiff company and defendant No.2, it is not bound by the

terms and conditions of the aforesaid understanding.

Defendant No.1 has denied that the work was completed

within the stipulated time or to its satisfaction. It has been

stated that defendant No.1 had protested in writing against

delay in the work of piling and the plaintiff company had

failed to conduct Piling Integrity Test which was the most

CS(OS)No1878/2010. Page 5 of 25
crucial test to be carried out by it. It is further stated that

since defendant No.2 failed to complete the work awarded to

it, in terms of the LoA dated 3.2.2004, defendant No.1 was

constrained to issue notice to cancel the LoA and encash

the performance bank guarantee. It is also alleged that as

far as defendant No.1 is concerned, it has not kept any

retention amount of the plaintiff company with it. The case

of defendant No.1 is that since defendant No.2 failed to

complete the work, it had to offload the work and get it

completed by the other contractors at the sole risk and cost

of defendant No.2 and it had rejected the request for return

of the security deposit.

5. Defendant No.2 in its Written Statement has

alleged that the bank guarantee has been wrongly invoked

by defendant No.1 and though the plaintiff company had

completed the piling work, defendant No.1 had failed to

release payment to it in terms of the contract.

6. Clauses 3.1.0, 3.2.0 & 3.3.0 of the Special

Conditions of the Contract read as under:

3.1.0 The bidder should have achieved in the preceding
seven (7) years reckoned as on date of bid
opening, in the construction of
industrial/infrastructure projects, at least the

CS(OS)No1878/2010. Page 6 of 25
following progress:

(i) Concreting of 25,000 cu.m. in any one (1) year in
one (1) or cumulative of two (2) concurrently
running contracts and

(ii) Fabrication of 6,000 MT of Structural Steel in any
one (1) year in one (1) or cumulative of two (2)
concurrently running contracts and

(iii) Erection of 6,000 MT of Structural Steel in any one
(1) year in one (1) of cumulative of two (2)
concurrently running contracts and,

(iv) Installation of 25,000 running meters of cast-in-

situ bored piles of minimum 600mm dia in any one
(1) year in one or more contracts, using rotary
hydraulic rigs. Alternatively, installation of 3,500
running metres of cast-in-situ bored piles of
minimum 1000 mm dia in any one (1) year in one
or more contracts, using rotary hydraulic rigs.

3.2.0 The average annual turnover of the bidder, in the
preceding three (3) financial years as on the date of
bid opening shall not be less than Rs.30 crores.

3.3.0 Bidder, who meets the requirements at clause
3.2.0 above and at least any two requirements of
clause 3.1.0 above, can also participate, provided
he associate with not more than two agencies of
repute, who should individually fully meet
requirements of the relevant part under clause
3.1.0 above for which he is being associated and
which the bidder himself is not able to meet. In
such a case, bidder shall along with the bid
furnish an undertaking jointly executed by him
and his associate(s), for successful performance of
the contract, as per format enclosed in the bid
documents. In case, of award, each associate
shall be required to furnish an On Demand Bank
Guarantee for 2.5% of total Contract Price over and
above the Security Deposit to be furnished by the
Contractor.

CS(OS)No1878/2010. Page 7 of 25

7. Clause 9.5.0 of LoA reads as under:

In terms of Clause No. 3.3.0 of Special
Conditions of Contract, in case of association,
the Associate shall be required to furnish an „On
Demand Bank Guarantee‟ for 2.5% of Total
Contract Price over and above the Security
Deposit to be furnished by the Contractor. You
have associated with M/s Skanska
Cementation India Ltd., Mumbai for Piling
Works included in this Contract. Accordingly,
you have confirmed that in addition to the
security deposit to be provided by you, your
Associate M/s Skanska Cementation India Ltd.,
Mumbai shall submit a Performance Bank
Guarantee to NTPC for 2.5% of the total
Contract Price i.e. for Rs.1,23,03,196/-, within
two weeks of issue of LoA in line with the
provisions of bidding documents.

8. Some of the Clauses of the Joint Deed of

Undertaking submitted by plaintiff company and defendant

No.2 to defendant No.1 read as under:

1. That in consideration of the Signing of
Contract Agreement between the Owner and
the Contractor, we the Associate and the
Contractor, do hereby declare and undertake
that we shall be jointly and severally
responsible to the Owner for the execution
and successful performance of the Contract
to the satisfaction of the Owner.

2. In case of any breach of the Contract
committed by the Contractor, we the
Associate do hereby undertake, declare and
confirm that we shall be fully responsible for
the successful performance of the contract
and undertake to carry out all the obligations
and responsibilities under this Deed of Joint

CS(OS)No1878/2010. Page 8 of 25
Undertaking in order to discharge the
Contractor‟s obligations and responsibilities
stipulated in the contract. Further, if the
Owner sustains any loss or damage on
account of any breach of the Contract, we the
Associate/Contractor jointly and severally
undertake to promptly indemnify, and pay
such loss/damages caused to the Owner on
its written demand without any demur,
reservation, contest or protest in any manner
whatsoever. This is without prejudice to any
rights of the owner against the contractor
under the contract and all guarantees. It
shall not be necessary or obligatory for the
owner to first proceed against the contractor
before proceeding against the associate, nor
any extension of time or any relaxation given
by the owner to the contractor shall prejudice
any rights of the owner under this deed of
Joint Undertaking to proceed against the
Associate and Contractor.

3. x x x

4. The Contractor and the Associate will be
fully responsible for the quality of all the
Works and their repair or replacement if
necessary and timely execution thereof to
meet the completion schedule under the
contract.

5. Apart from the Contractor‟s Performance
Bank Guarantee/Security Deposits, the
Associate shall, furnish “as Security” the
Performance Bank Guarantee, from any
reputed Bank as per list enclosed at
Annexure-XIII to SCC in favour of the Owner
in a form acceptable to Owner. The value of
such Bank Guarantee (BG) shall be equal to
two and a half percent ( 2 ½ %) of total
Contract Price and it shall be towards
guaranteeing the faithful
performance/compliance of this Deed of
Undertaking in accordance with the terms
and conditions specified herein. The Bank

CS(OS)No1878/2010. Page 9 of 25
Guarantees shall be unconditional,
irrevocable and valid for the entire period of
the contract, i.e. till ninety (90) days beyond
the end of the Defect Liability Period of the
Works under the contract. The guarantee
amount shall be promptly paid to the Owner
on demand without any demur, reservation,
protest or contest.

6. x x x

7. We, the Associate, and the Contractor agree
that this Undertaking shall be irrevocable
and shall form an integral part of the
Contract. We further agree that this
Undertaking shall continue to be enforceable
till the successful completion of Contract and
till the Owner discharges it.

9. The relevant Clause of the bank guarantee

furnished to defendant No.1 reads as under:

We, Union Bank of India having our Registered
Office at Union Bank Bhavan, 239, Widhan
Bhavan Marg, Nariman Point, Mumbai 400 021
and one of its branch offices at Veer Nariman
Road Branch, 84, Raj Mahal, Churchgate,
Mumbai-400 020 (hereinafter referred to as the
„Bank” which expression shall, unless
repugnant to the context or meaning thereof,
include its successors, administrators,
executors and assigns) do hereby guarantee
and undertake to pay to NTPC on demand any
and all monies to the extent of Rs.1,23,03,196/-
(Rupees One Crore Twenty Three Lakh Three
Thousand One Hundred Ninety Six Only) as
aforesaid at any time upto 31/05/2010 @ 5 PM
without any demur, reservation, contest,
recourse or protest and/or without any
reference to “Associate” or “Contractor”. Any
such demand made by NTPC on the Bank shall
be conclusive and binding, notwithstanding any

CS(OS)No1878/2010. Page 10 of 25
difference between NTPC and Contractor
and/or between NTPC and Associate pending
before any Court, Tribunal, Arbitrator or any
Authority.

x x x

The Bank also agrees that NTPC at its options
shall be entitled to enforce this Guarantee
against the Bank as a principal debtor, in the
first instance, without proceeding against
Contractor or Associate and notwithstanding
any security or other guarantee that NTPC may
have in relation to Contractor‟s or Associates‟
liabilities.

10. It would thus, be seen that defendant No.2 which

did not meet the requirements of clause 3.2.0 and at least

one of the two requirements laid down in clause 3.1.0 of the

Special Conditions of the Contract, could not have

participated in the bidding process without associating the

plaintiff company, since it was the plaintiff company which

met that requirement of clause 3.1.0 which defendant No.2

did not meet. In view of the requirement laid down in

clause 3.3.0 above, it was also necessary for defendant No.2

as well as plaintiff company, which defendant No.2 had

associated with it, to furnish joint undertaking for

successful performance of the contract and the plaintiff

company being an associate of defendant No.2 was also

CS(OS)No1878/2010. Page 11 of 25
required to furnish an on-demand bank guarantee of 2.5%

of the total contract price. This bank guarantee was to be

over and above the security deposit required to be furnished

by defendant No.2. Had the plaintiff company and

defendant No. 2 not furnished the joint undertaking in

terms of clause 3.3.0 and/or had the plaintiff company not

furnished on-demand bank guarantee for 2.5% of the total

contract price, the bid given by defendant No.2 would not

have even been considered eligible by defendant No.1.

There is no dispute that the predecessor of the plaintiff

company, ITD Cementation India Ltd. had furnished the

bank guarantee in terms of Clause 3.3.0 of the Special

Conditions of Contract and this bank guarantee was in

addition to the performance guarantee which defendant

No.2 had furnished to defendant No.1.

11. In view of Clause 3.3.0 of the Special Conditions of

the Contract, Clause 9.5.0 of the LoA dated 3.2.2004 and

the above referred terms of the Joint Deed of Undertaking

submitted by plaintiff company and defendant No.2, to

defendant No.1; both, defendant No.2 as well as the plaintiff

company became jointly and severally responsible to

CS(OS)No1878/2010. Page 12 of 25
defendant No.1 for successful execution of the whole of the

contracted work, to the satisfaction of defendant No.1 NTPC.

The liability of the plaintiff company therefore was not

restricted only to sub-contract or to that part of the work

which was sub-contracted to it by defendant No.2. Both of

them were liable to defendant No.1 in case of any loss or

damage being suffered by it on account of breach of the

contract by defendant No.2. It was not necessary for

defendant No.1 to first proceed against defendant No.2

before it proceeds against the plaintiff company. The

performance bank guarantee submitted by plaintiff

company therefore covered the whole of the contract

awarded to defendant No.2.

12. It is by now settled proposition of law with respect

to invocation of bank guarantees that its invocation is not in

any manner dependent on any dispute between the person

at whose instance the bank guarantee is given and the

person, who is its beneficiary. The only grounds on which

invocation of bank guarantee can be disputed are a) fraud

and b) special equities in favour of the person at whose

instance the bank guarantee has been given. As observed

CS(OS)No1878/2010. Page 13 of 25
by Supreme Court in Vinitec Electronics Private Ltd. vs.

HCL Infosystems Ltd. (2008) 1 SCC 544, the bank

guarantee which provides that it is payable by the

guarantors is considered to be unconditional bank

guarantee and the bank guarantee is an independent

contract between the bank and the beneficiary. It is a

contractual obligation of the bank to honour the

unconditional and irrevocable bank guarantee irrespective

of any dispute between the beneficiary and the person at

whose instance the bank guarantee is given.

13. Recently, I had an occasion to examine this issue

while deciding IA No. 8635/2011 in CS(OS) No 1295/2011

on 31.5.2011. During the course of the judgment the

following decisions were noted by this Court:

In Hindustan Steelworks Construction
Ltd. vs. Tarapore and Co.
(1996) 5 SCC
34, Supreme Court held that in case of an
unconditional bank guarantee, the nature
of obligation of the bank is absolute and
not dependent upon any dispute or
proceeding between the party at whose
instance the bank guarantee is given and
the beneficiary, there being only two
exceptions – fraud and special equities. In
that case Special equities were claimed on
the basis as to who had committed breach

CS(OS)No1878/2010. Page 14 of 25
of the contract. Determination of disputes
was held not to be a factor, which would
be sufficient to make the case as
exceptional case justifying interference by
the court restraining invocation of the bank
guarantee.

In Ansal Engineering Project
Ltd. vs. Tehri Hydro Development
Corporation Ltd. and Anr.
(1996) 5
SCC 450, Supreme Court inter alia held
as under:-

“4. It is settled law that bank guarantee is an
independent and distinct contract between
the bank and the beneficiary and is not
qualified by the underlying transaction and
the validity of the primary contract between
the person at whose instance the bank
guarantee was given and the beneficiary.
Unless fraud or special equity exists, is
pleaded and prima facie established by
strong evidence as a triable issue, the
beneficiary cannot be restrained from
encashing the bank guarantee even if dispute
between the beneficiary and the person at
whose instance the bank guarantee was
given by the Bank, had arisen in performance
of the contract or execution of the works
undertaken in furtherance thereof.

x x x

5. …….The court exercising its power
cannot interfere with enforcement of bank
guarantee/letters of credit except only in
cases where fraud or special equity is prima
facie made out in the case as triable issue by
strong evidence so as to prevent irretrievable
injustice to the parties. The trading operation
would not be jettisoned and faith of the
people in the efficacy of banking transactions
would not be eroded or brought to disbelief.”

CS(OS)No1878/2010. Page 15 of 25

In U.P. State Sugar Corporation
Vs. Sumac International Ltd. (1997) 1
SCC 568, the Supreme Court held as under:-
“The law relating to invocation of such bank
guarantees is by now well settled. When in
the course of commercial dealings an
unconditional bank guarantee is given or
accepted, the beneficiary is entitled to realize
such a bank guarantee in terms thereof
irrespective of any pending disputes. The
bank giving such a guarantee is bound to
honour it as per its terms irrespective of any
dispute raised by its customer. The very
purpose of giving such a bank guarantee
would otherwise be defeated. The courts
should, therefore, be slow in granting an
injunction to restrain the realization of such a
bank guarantee. The courts have carved out
only two exceptions. A fraud in connection
with such a bank guarantee would vitiate the
very foundation of such a bank guarantee.
Hence if there is such a fraud of which the
beneficiary seeks to take the advantage, he
can be restrained from doing so. The second
exception relates to cases where allowing the
encashment of an unconditional bank
guarantee would result in irretrievable harm
or injustice to one of the parties concerned.
Since in most cases payment of money under
such a bank guarantee would adversely
affect the bank and its customer at whose
instance the guarantee is given, the harm or
injustice contemplated under this head must
be such an exceptional and irretrievable
nature as would override the terms of the
guarantee and the adverse effect of such an
injunction on commercial dealings in the
country.”

14. If the bank guarantee furnished by the plaintiff

company is read without reference to other documents, the

CS(OS)No1878/2010. Page 16 of 25
obligation of the bank to pay to defendant No.2 is absolute

and unqualified and the bank must necessarily remit the

amount of the bank guarantee to defendant No.2 without

demur or protest merely on demand from it. It is not open

to the bank to go into the question as to whether there was

breach of the contract on the part of plaintiff

company/defendant No.2 or not. The bank is duty bound to

honour the bank guarantee unless a case of fraud or special

equity is made out.

15. In the present case, no fraud has been pleaded or

made out. The contentions of the learned Sr. Counsel for

the plaintiff company is that since the plaintiff company

performed that part of the work which was sub-contracted

to it by defendant No.2, there can be no justification for

invoking the bank guarantee submitted by it. It was also

contended by him, that NTPC being State within the

meaning of Article 12 of the Constitution of India, it needs

to act fairly and reasonably and therefore invocation of bank

guarantee furnished by the plaintiff company without there

being any breach of the contract on the part of the plaintiff

company can neither be just nor reasonable. I, however,

find no merit in these contentions. As noted earlier, it was

CS(OS)No1878/2010. Page 17 of 25
one of the conditions of the bid document that if the bidder

was not fully eligible in terms of Clause 3.1.0 and Clause

3.2.0 of the Special Conditions of Contract, it could have

associated another person with it provided, the other person

was able to meet the requirement which the bidder itself did

not meet. Not only a joint performance undertaking making

the bidder as well as the associate jointly as well as

severally liable in case of breach of the contract on the part

of the bidder but also furnish the on-demand bank

guarantee for 2.5% of the total contract price was furnished

by the plaintiff. Had the plaintiff company not submitted

the joint undertaking and bank guarantee in terms of the

tender document, the work would not have been awarded to

defendant No.2 and consequently, there would have been no

sub contract awarded to the plaintiff company by defendant

No.2. Having furnished the joint undertaking coupled with

the unconditional and payable on demand bank guarantee

extending to the whole of the contract, the plaintiff company

cannot say that the bank guarantee furnished by it should

not be encashed unless there is default in performance of

that part of the contract which was sub contracted to it.

The plaintiff company has become liable in law not only in

CS(OS)No1878/2010. Page 18 of 25
respect of that part of the contract which it had to execute

in terms of the work between it and defendant No.2 but also

to the parts which were not to be executed by it.

16. The legal proposition with respect to irretrievable

injury was summarized by this Court in the case of

Dwarikesh Sugar Industries Ltd. vs. Prem Heavy

Engineering Works (P) Ltd. and Anr., (1997) 6 SCC 450,

as under:-

“The second exception to the rule of
granting injunction, i.e., the resulting of
irretrievable injury, has to be such a
circumstance which would make it
impossible for the guarantor to reimburse
himself, if he ultimately succeeds. This
will have to be decisively established and
it must be proved to the satisfaction of the
court that there would be no possibility
whatsoever of the recovery of the amount
from the beneficiary, by way of
restitution.”

17. In Hindustan Construction Co. Ltd. and Anr.

Vs. Satluj Jal Vidyut Nigam Ltd., AIR 2006 Delhi 169,

this Court held that the exceptional case pleaded against

encashment of bank guarantee needs to fall within any of

the following limited categories:

i) If there is a fraud in connection with the
bank guarantee which would vitiate the

CS(OS)No1878/2010. Page 19 of 25
very foundation of such guarantee and the
beneficiary seeks to take advantage of such
fraud.

ii) The applicant, in the facts and circumstance
of the case, clearly establishes a case of
irretrievable injustice or irreparable
damage.

iii) The applicant is able to establish
exceptional or special equities of the kind
which would prick the judicial conscience
of the court.

iv) When the bank guarantee is not invoked
strictly in its terms and by the person
empowered to invoke under the terms of
the guarantee. In other words, the letter of
invocation is in apparent violation to the
specific terms of the bank guarantee.

18. In ITEK Corporation vs. The First National Bank

of Boston 566 F. Supp 1210, which is a judgment referred

by Supreme Court quite often in the matters relating to

bank guarantee, an exporter in USA entered into an

agreement with the Imperial Government of Iran and sought

an order terminating its liability on standby letters of credit

issued by an American Bank in favour of an Iranian Bank

as part of the contract. The relief was sought on account of

the situation created after the Iranian revolution when the

American Government cancelled the export licences in

CS(OS)No1878/2010. Page 20 of 25
relation to Iran and the Iranian Government had forcibly

taken 52 American citizens as hostages. The US

Government had blocked all Iranian assets under the

jurisdiction of United States and had cancelled the export

contract. The Court upheld the contention of the exporter

that any claim for damages against the purchaser if decreed

by the American Courts would not be executable in Iran

under these circumstances and realization of the bank

guarantee/letters of credit would cause irreparable harm to

the plaintiff company.

19. In the case before this Court, no such

circumstance is shown as existing and therefore, it is

difficult to say that an exceptional circumstance justifying

grant of injunction against encashment of the bank

guarantee is made out.

20. As held by Supreme Court in the case of

Dwarikesh Sugar Industries Ltd. v. Prem Heavy

Engineering Works (P) Ltd. & Anr. (1997) 6 SCC 450, the

resulting of irretrievable injury has to be such a

circumstance which would make it impossible for the

guarantor to reimburse himself if he ultimately succeeds

CS(OS)No1878/2010. Page 21 of 25
and it must be proved to the satisfaction of the Court that

there would be no possibility whatsoever of the recovery of

the amount from the beneficiary by way of restitution. No

such circumstance exists in this case since the defendant

No.1 happens to be an Undertaking of Government of India.

21. In my view the plaintiff company has not been able

to make out a case of special equity in its favour nor it can

be said that there will be irreparable injury to it if the

encashment of bank guarantee is not injuncted. The case of

defendant No.1 is that there has been breach of contract on

the part of defendant No.2. In fact the breach is alleged

even on the part of the plaintiff company. It has been

pointed out that the plaintiff company did not carry out

breaking and integrity test in respect of the piling work done

by it. Vide letter dated 24.3.2006 the plaintiff company

informed defendant No.2 that it had not been able to finish

Pile Breaking and Integrity Test due to non-exposure of piles

and other reasons beyond its control and not attributable to

it. Vide its letter dated 9.8.2006 written to defendant No.2,

defendant No.1 brought to its notice that nothing had been

done towards the Pile Integrity Test of piling of various

CS(OS)No1878/2010. Page 22 of 25
foundations in Unit 7. Defendant No.1 again requested to

take immediate action for remaining PIT of piling as per

specifications. There is no material on record to indicate

that even thereafter the plaintiff company had carried out

Pile Integrity Test in respect of piling of various foundations

in Unit 7. However, even if it is assumed that the plaintiff

company had successfully completed the work sub

contracted to it by defendant No.2, it would still be liable

even if there was breach of any part of the contract on the

part of defendant No.2 and defendant No.1 is entitled in law

to invoke the bank guarantee furnished by the plaintiff

company. I fail to appreciate, how the plaintiff company can

claim any special equity in its favour when it is a

contractual obligation to compensate defendant No.1 in case

of breach of contract on the part of defendant No.2 and it

has chosen to become jointly as well as severally liable to

defendant No.1 in this regard.

22. Defendant No.1 NTPC is a large Public Sector

Undertaking. It cannot be said that in the event of bank

guarantee being encahsed, it would be impossible or even

difficult for the plaintiff company to reimburse itself in case

CS(OS)No1878/2010. Page 23 of 25
it sues the defendant No.1 for recovery of amount of the

bank guarantee. Considering the contractual obligation

undertaken by the plaintiff company, I find no exceptional

circumstances warranting issue of an injunction against

encashment of the bank guarantee.

23. It was pointed out by the learned Counsel for the

plaintiff that plaintiff company submitted a bank guarantee

of Rs.70,30,000/- in order to get that much amount

released from defendant No.2 but since NTPC did not agree

for release of retention money/security deposit, neither the

aforesaid amount has been released nor the bank guarantee

of Rs.70,30,000/- has been returned to it. Admittedly, the

aforesaid bank guarantee of Rs.70,30,000/-was submitted

by the plaintiff company to defendant No.2 and not to

defendant No.1. Therefore, defendant No.1 does not come

into the picture as far as the aforesaid bank guarantee is

concerned and the matter rests solely between the plaintiff

company and defendant No.2. If the plaintiff company is

aggrieved on account of failure of defendant No.2 to release

the amount of Rs.70,30,000/- despite receiving the bank

guarantee for the aforesaid amount, it can initiate such

CS(OS)No1878/2010. Page 24 of 25
proceedings against defendant No.2 as are open to it in law

but, the plaintiff company is not entitled to injunction

against encashment of the bank guarantee submitted by it

to defendant No.1 merely because defendant No.2 has

neither paid the amount of Rs.70,30,000/- to it nor

returned the bank guarantee of the aforesaid amount.

24. For the reasons given in the preceding paragraphs,

I am of the view that the plaintiff has no prima facie case for

grant of injunction against encashment of bank guarantee.

The application therefore is dismissed. The interim order

passed by this Court on 17.9.2010 is hereby vacated.

The IA stands disposed of.

CS(OS) No. 1878/2010

The matter be listed before Joint Registrar on24th

August, 2011 for admission/denial of the documents and

before this Court on 16th December, 2010.

(V.K. JAIN)
JUDGE
JUNE 03, 2011
vn

CS(OS)No1878/2010. Page 25 of 25