Delhi High Court High Court

M/S Pioneer Publicity Corp. Pvt. … vs M/S Vian Infrastructure Ltd. on 14 November, 2011

Delhi High Court
M/S Pioneer Publicity Corp. Pvt. … vs M/S Vian Infrastructure Ltd. on 14 November, 2011
Author: V. K. Jain
         THE HIGH COURT OF DELHI AT NEW DELHI

%                    Judgment Pronounced on: 14.11.2011

+ CS(OS) No. 60/2009


M/s Pioneer Publicity Corp. Pvt. Ltd.     ..... Plaintiff
                Through: Ms. Anjali Chopra, Advocate

                     versus

M/s Vian Infrastructure Ltd.                    ..... Defendant
                 Through: None

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

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                  No
   in Digest?

V.K. JAIN, J. (ORAL)

IA 15644/2010(O.37 R.3(5) CPC)

1. No one has appeared for the defendant even on the

third call to argue this application. I, therefore, have heard

the learned counsel for the plaintiff and proceed to decide

this application on merits.

2. This is a suit for recovery of Rs.1,78,85,461/-. The

plaintiff Company is engaged in the field of outdoor

CS(OS)No. 60/2009 Page 1 of 7
advertising for his clients. The defendant placed two orders

one dated 4th November, 2006 and the other dated 17th

April, 2007 with the plaintiff Company for advertisements.

A sum of Rs.1,94,29,405/- became payable by the

defendant Company. The defendant paid a sum of

Rs.15,32,609/- vide cheque dated 4th November, 2006 and

a sum of Rs.19,46,831/- vide cheque dated 10th January,

2007. These payments were made towards Bill dated 27 th

November, 2006. The defendant thereafter did not make

any payment to the plaintiff Company and a sum of

Rs.1,59,49,965/- is alleged to be due from it to the plaintiff

Company. The defendant issued ten cheques for an

aggregate sum of Rs.1,37,67,600/-, which when presented

were dishonoured. The plaintiff sent a notice dated 4 th

August, 2007 to the defendant which was replied by

defendant vide its reply dated 3rd September, 2007. The

plaintiff has now claimed the aforesaid principal sum of

Rs.1,59,49,965/- along with interest at the rate of 12% per

annum amounting to Rs.14,35,496/-.

3. In its application for leave to contest, the

defendant has alleged that it issued only two work orders in

favour of the plaintiff Company for a total consideration

CS(OS)No. 60/2009 Page 2 of 7
amounting to Rs.31 lakhs and the other for consideration

amounting to Rs.18,50,000/-. It is also alleged that the

work done by the plaintiff was not satisfactory as per the

terms of the work orders and prudent commercial outdoor

advertisement practices. As regards the cheques, it is

alleged that they were issued cheques in advance on rough

estimate basis so that the plaintiff could start its work.

Since the work of the plaintiff was not upto the expectation

of the defendant Company, the amount which it had paid to

the plaintiff Company vide cheques dated 4th November,

2006 and 10th January, 2007 was demanded back. The

parties then reached a full and final settlement whereby the

plaintiff retained the amount which it had already received

from the defendant.

4. The learned counsel for the plaintiff has pointed

out that there is a gap of more than six months between the

date of the first order and the date of the second order

placed by the defendant on the plaintiff Company. It is

further pointed out that as many as five Bills for total

amount of Rs.1,73,97,200/- were raised by the plaintiff

Company during this period. The contention is that had the

work executed by the plaintiff Company not been in

CS(OS)No. 60/2009 Page 3 of 7
accordance of the order placed on it, the defendant who

would not have placed the second order with the plaintiff

Company on 17th April, 2007, I find merit in this contention.

Moreover, no letter or notice was sent by the defendant to

the plaintiff Company at any point of time stating therein

that the work executed by the plaintiff Company was not in

consonance with the work order placed on it and, therefore,

the defendant Company was compelled to instruct the

banks to stop payment of the cheques which it had issued

to the plaintiff Company. It is also pointed out by the

learned counsel for the plaintiff that while placing the

second order dated 17th April, 2007, the defendant had

issued two cheques of Rs.1,37,67,600/- to the plaintiff

Company, which the defendant would not have done had

the work executed by the plaintiff Company being defective.

5. Though in the reply sent to the notice of the

plaintiff Company, the defendant alleged that the job carried

out by the plaintiff did not match the mutually agreed

criteria for the reasons pointed out in para 2 of the reply, no

such defect has been specified in the application for leave to

contest the suit and only a general allegation has been

made that the work executed by the plaintiff was not as per

CS(OS)No. 60/2009 Page 4 of 7
the agreement between the parties.

6. One of the defects mentioned in para 2 of the reply

sent by the defendant-company to the plaintiff-company

was that the actual quality of the flex material was sub-

standard. This according to the learned counsel is patently

false since a perusal of the work orders would show that the

flex material was to be supplied by the defendant-company.

7. In M/s Mechalec Engineers and Manufactures v.

M/s Basic Equipment Corporation (1977) 1 SCR 1060, the

Supreme Court set out the following principles:-

“(a) If the defendant satisfies the Court
that he has a good defense to the claim
on its merits the plaintiff is not entitled
to leave to sign judgment and the
defendant is entitled to unconditional
leave to defend.

(b) if the defendant raises a friable issue
indicating that he has a fair or bona fide
or reasonable defense although not a
positively good defense the plaintiff is
not entitled to sign judgment and the
defendant is entitled to unconditional
leave to defend.

(c) If the defendant discloses such facts
as may be deemed sufficient to entitle
him to defend, that is to say, although
the affidavit does not positively and
immediately make it clear that he had a

CS(OS)No. 60/2009 Page 5 of 7
defense, yet, shows such a state of facts
as leads to the inference that at the trial
of the action he may be able to establish
a defense to the plaintiff’s claim the
plaintiff is not entitled to judgment and
the defendant is entitled to leave to
defend but in such a case the Court
may in its discretion impose conditions
as to the time or mode of trial but not
as to payment into Court or furnishing
security.

(d) If the defendant has no defense or
the defense set up is illusory or sham or
practically moonshine then ordinarily
the plaintiff is entitled to leave to sign
judgment and the defendant is not
entitled to leave to defend.

(e) If the defendant has no defense or
the defense is illusory or sham or
practically moonshine then although
ordinarily the plaintiff is entitled to
leave to sign judgment, the Court may
protect the plaintiff by only allowing the
defense to proceed if the amount
claimed is paid into Court or otherwise
secured and give leave to the defendant
on such condition, and thereby show
mercy to the defendant by enabling him
to try to prove a defense.”

In these circumstances, the defence taken in the

application does not appear to be bona fide and appears to

be sham and illusory.

8. Following the last guideline laid down by Supreme

CS(OS)No. 60/2009 Page 6 of 7
Court, I grant leave to defendant to contest the defendant

subject to its furnishing a bank guarantee or an FDR for the

principal sum of Rs.1,59,49,965/- to the satisfaction of the

concerned Joint Registrar within three weeks from today.

The application stands disposed of.

CS(OS) No. 60/2009

Renotify for hearing on 8th December, 2011.

(V.K. JAIN)
JUDGE
NOVEMBER 14, 2011
sn

CS(OS)No. 60/2009 Page 7 of 7