Delhi High Court High Court

Kuldip Trikha vs New India Motors (New Delhi) Pvt. … on 12 February, 2009

Delhi High Court
Kuldip Trikha vs New India Motors (New Delhi) Pvt. … on 12 February, 2009
Author: P.K.Bhasin
*            IN THE HIGH COURT OF DELHI AT NEW DELHI
+                     RFA NO. 389 OF 1996

%                               Date of Decision: 12th February, 2009

#     KULDIP TRIKHA                                       ...Appellant
!                                   Through: Mr. B.B. Gupta, Advocate

                               versus

$     NEW INDIA MOTORS (NEW DELHI)
      PVT. LTD. & ORS.                                   ...Respondents
^                                                        Through: None


      CORAM:
*     HON'BLE MR. JUSTICE P.K.BHASIN

1. Whether Reporters of local papers may be allowed to see
   the Judgment?(No)
2. To be referred to the Reporter or not?(No)
3. Whether the judgment should be reported in the digest?(No)

                          JUDGMENT

P.K.BHASIN, J(ORAL)

This appeal has been filed by the appellant against the judgment

and decree dated 17-05-1996 passed by the learned Additional District

Judge, Delhi in suit No. 636/82 whereby suit filed by him against the

respondents for recovery of Rs.86,188.90 has been decreed only for a

sum of Rs. 44,550/- along with interest thereon @ 12% p.a. from the

date of filing of the suit till realization and rest of his claim has been
rejected. The appellant felt aggrieved by the rejection of part of his

claim and filed the present appeal. The respondents had also filed an

appeal against the decree passed against them but that appeal(being

RFA No. 330/1996) came to be dismissed by a Division Bench of this

Court in limine on 11th September, 1996.

2. The facts relevant for the disposal of the present appeal may

first be stated. The appellant filed a suit for recovery of Rs.86,188/90

against respondent no.1, a private limited Company doing the business

of procuring orders from Embassies, diplomats etc. in India for its

Principals abroad dealing in export business. Respondent no. 2 and

respondent no.3 were impleaded as the Managing Director and

Director respectively of the respondent no.1-Company. It was alleged

in the plaint that the plaintiff was appointed as a sales representative

w.e.f. 15th May, 1976 and as per the terms of his employment he was

to get monthly salary, transport allowance as well as commission @

1% on the business done by the respondent no. 1 Company. The

plaintiff was also to pay a security deposit of Rs. 30,000/- which was to

be refunded along with interest @ 6% per annum at the time of

RFA No. 389/1996 2
termination of his services. The plaintiff pleaded that he paid the

security amount, as per the understanding between the parties, to

defendant no. 3(respondent no.3 herein). It was further pleaded in

the plaint that it was also the understanding between the parties that

in respect of the business which he had procured for the Company

from ITDC Ltd. for supply of imported liquor and perfumes he was to

get commission of ½ % only. The plaintiff’s services were abruptly

terminated by the defendants without even clearing his account. The

plaintiff averred that the security deposit along with the accrued

interest was not refunded to him and his salary and travelling

allowance from November, 1981 to 24th February, 1982 were also not

paid and as far as the commission payable to him was concerned a

sum of Rs. 49,574.60 was payable to him but out of that amount he

was paid only a sum of Rs. 8500/-. Since the respondents did not

clear his dues despite demands he filed the suit for recovery of Rs.

86,188.90 which included the amount of Rs. 41,074.60 on account of

commission. As noticed already, the learned trial Court decreed the

suit of the appellant-plaintiff as far as his claim of arrears of salary,

travelling allowance and security deposit is concerned but rejected the
RFA No. 389/1996 3
claim of Rs. 41,074.60 on account of commission and in this appeal

now only this rejected claim is the subject matter of adjudication.

3. The suit was contested by the respondents-defendants by filing

a joint written statement. In the written statement it was admitted

that the appellant was employed by respondent no. 1 as a sales

representative. The monthly salary, which the appellant claimed to

be payable to him as per the terms of employment, was also not

disputed as also his claim that he was entitled to commission @ 1% .

However, it was denied that commission was payable to him on the

entire business done by the Company and it was claimed that he was

entitled to the commission @ 1% only on the business which he would

procure for the Company and in fact he himself had been claiming

commission only in respect of business procured by him and so now

he was estopped from claiming that he was entitled to get commission

even in respect of the business which he had not procured for the

Company. Respondent-defendant no. 2 admitted that he was the

Managing Director of the respondent no. 1 Company but as far as

defendant- respondent no. 3 is concerned it was claimed that he has

RFA No. 389/1996 4
ceased to be a Director long ago and in any case they were not

personally liable for paying any money to the plaintiff. It was also

pleaded that services of the plaintiff were not terminated but he

himself had stopped coming to the office from 24-02-1982 since it was

found out that he had started dealing with other competitors of

respondent-defendant no.1 Company and he had been warned of that

in January, 1982.

4. On the pleadings of the parties the trial Court had framed the

following issues:

1. Whether defendants no. 2 and 3 are necessary or proper party. If
not, to what effect. OPP

2. Whether the suit is not properly valued for the purposes of court
fee and jurisdiction. If so, what would be the proper valuation?
OPD

3. Whether the suit in so far as recovery of arrears of salary and
recovery of security amount is time barred. If so, to what effect?
OPD.

4. Whether the suit insofar as recovery of arrears of salary and
recovery of security amount is time barred. If so, to what effect?
OPD

5. Whether the arrears of commission become due and whether the
claim in respect of any portion is beyond three years on the date of
the filing of the suit. If so, how much and to what effect? OPP

6. Whether the plaintiff is not entitled to the amounts of commission
as mentioned in Annexure-I to the plaint? OPD

RFA No. 389/1996 5

7. Whether defendants have paid the salary of the plaintiff for the
period November, December, 1981 and January and February 24,
1982? OPD

8. Whether the plaintiff is entitled to one month’s salary in lieu of
notice for termination of his service? OPP

9. Whether the defendants are not liable to pay commission to the
plaintiff at the rate of 1%? OPD

10. Whether the plaintiff is entitled to interest? If so, at what rate and
for what period? OPP

11. Whether the plaintiff paid a sum of Rs. 30,000/- to the defendant
no. 2 as security at the instance of defendant no. 1? OPP

12. To what amount is the plaintiff entitled? OPP

13. Relief.

5. After examining the evidence adduced from both the sides

learned trial Judge decided all the issues, except issues no. 6 and 9, in

favour of the appellant-plaintiff. Issues no. 6 and 9 were decided

against the appellant-plaintiff on the ground that he was not entitled

to any commission on the business done by the Company directly and

he was only entitled to get the commission for the business procured

by him and taking into consideration the business procured by him he

had already received more than what was due to him as commission.

Consequently, his claim of commission for Rs. 41,074.60 was rejected

RFA No. 389/1996 6
while the claim for arrears of salary, refund of security, etc. was

allowed but only against defendant no.1.

6. I have heard learned counsel for the appellant only since there

was no appearance from the side of the respondents when this appeal

was taken up for hearing.

7. In this appeal the question of entitlement of the appellant for

Rs. 41,074.60 on account of commission only is to be decided by this

Court. The appellant’s claim in respect of the commission was based

upon one document which, according to him, was executed by

respondent-defendant no. 3 on behalf of respondent no.1-Company.

That document is Ex. P-2, contents whereof are reproduced below:

“New Delhi
1st May, 1976.

As discussed and agreed the security
amount of Rs. 30,000/- (Thirty thousand)
furnished today will carry interest @ 6% P.A.
This security and interest due thereon will be
refunded only after service comes to an end.
Meanwhile salary will be Rs. 270/-, transport
allowance Rs. 200/- per month and one percent
commission will be paid on the business
secured by the company after clearance of the
payments by our principals abroad.

Sd/-

(P.S.Jain)”

RFA No. 389/1996 7

Execution of this document was denied by the respondents-

defendants. The learned trial Judge after examining the entire

evidence found that this document was executed by respondent no. 3

Pawan Sagar Jain and as has been noticed already, the respondents’

appeal against the trial Court’s findings which had been given against

them, including in respect of the said document Ex. P-2, was dismissed

by this Court. A perusal of the document Ex.P-2 clearly shows that it

had been agreed between the parties that the appellant would be

entitled to commission of 1% “on the business secured by the

Company”. The learned trial Judge even after coming to the conclusion

that this document containing the clause regarding payment of

commission of 1% on the entire business done by the Company

rejected the appellant’s claim for commission on the business which

had been done by the Company and also came to the conclusion that

in respect of the business procured by the appellant he had already

received excess amount. The learned trial Judge observed that since it

had also been pleaded in the plaint that the rate of commission as

initially agreed between the parties was enhanced to one and a half

RFA No. 389/1996 8
per cent and further that in respect of the business procured by him

from ITDC he was to get half per cent commission only it was clear that

the term regarding payment of commission as contained in Ex.P-2 was

not final and, therefore, it had to be decided from the conduct of the

parties as to what was the commission payable to the appellant. The

learned trial Judge then observed that the plaintiff himself had been

maintaining account of his commission and claiming it also only in

respect of the business done by the Company through him and so that

showed that even according to him the commission was payable to

him only in respect of the business procured by him for the Company.

In my view, this reasoning of the learned trial Judge cannot be

accepted it was for the defendants to show that there was no final

settlement regarding the payment of commission. Although they had

disputed the very execution of Ex.P-2 but that defence was not

accepted by the Trial Court and, therefore, the learned trial Judge after

accepting that this document was genuine could not have at the same

held that there was no final settlement in respect of the commission

payable to the plaintiff. There is no doubt that the plaintiff had also

pleaded in the plaint that the commission payable to him was
RFA No. 389/1996 9
subsequently raised to 1-1/2% and he was restricting his claim of

commission at 1% only but from that plea also it could not be inferred

that agreement in respect of commission was not final. In the plaint it

was also pleaded by the plaintiff that he was not insisting for claim of

commission @ 1-1/2% in view of the written document Ex.P-2. This,

in fact, was not even the defence raised by the defendants that there

was no final agreement in respect of payment of commission. They

had denied the very execution of document Ex.P-2 and once they

failed in that plea and the trial Court had found the same to be a

genuine document no such conclusion could be arrived at by the trial

Court that document Ex.P-2 did not bring into existence any final

understanding between the parties regarding commission payment. In

fact, by claiming that commission was payable to the plaintiff in

respect of business procured by him only the defendants and not the

plaintiff, were attempting to adduce oral evidence in respect terms of

employment of the plaintiff contrary to the written contract. The trial

Court wrongly concluded that the plaintiff was introducing oral

evidence contrary to written contract in respect of commission

payable to him.

RFA No. 389/1996 10

8. The learned trial Judge had rejected this claim of the plaintiff

also on the ground that if actually he was entitled to the commission

even for the business done by the Company directly he would not have

accepted small amount of Rs. 8500/- as commission without raising

any hue and cry for not being paid the balance amount of commission

payable to him which, according to him, was Rs. 49,574.60/-. This

reasoning also of the learned trial Judge is not sound and cannot be

accepted. The plaintiff had categorically pleaded in the plaint and also

during his evidence that he had not been paid his commission in

respect of the entire business done by the Company despite his having

demanded the same orally as well as in writing. That fact remained

uncontroverted. The defendants had not even claimed in their written

statement that the plaintiff had not demanded commission from them

for the entire business done by the Company. I am, therefore, of the

view that the findings of the learned trial Judge on Issues No. 6 and 9

to the effect that the plaintiff was entitled to claim commission only in

respect of the business procured by him for defendant no.1 cannot be

sustained. The same are accordingly set aside and it is held that the

plaintiff was entitled to claim commission in respect of the business
RFA No. 389/1996 11
done by procured by him as well as the business done by the Company

directly.

9. As far as the amount of commission calculated @ 1% on the

total business done by the respondent no. 1 during the tenure of

employment of the plaintiff is concerned, the defendants in their

written statement had not disputed the fact that they had not done

the business to the extent which would have entitled the plaintiff to

claim commission @ 1% amounting to Rs. 49,574.60. Of course, the

trial Court has held that by accepting the payment of Rs. 8500/- as

commission as against his claim of Rs. 49,574.60 he was estopped

from claiming the balance amount. That conclusion, however, is also

totally unsustainable. There is nothing brought on record by the

defendants from which it could be inferred that the plaintiff had

accepted the payment of Rs. 8500/- in full and final settlement of his

claim. So, he is not estopped from claiming the unpaid commission of

Rs.41,074.60/-.

10. As a consequence of my afore-said findings on issues no. 6 and 9

this appeal succeeds and it is ordered that the appellant has become

RFA No. 389/1996 12
entitled to a decree for Rs.41,074.60 along with interest thereon @

12% per annum from the date of filing of the suit till realization in

addition to the amount for which the trial Court has already passed

the decree in his favour. He shall also be entitled to the costs in

respect of his claim of money which has now been decreed in his

favour.

FEBRUARY 12, 2009                                      P.K.BHASIN,J
sh




RFA No. 389/1996                                              13