Delhi High Court High Court

M/S. V.K. Enterprises vs M/S. Shiva Steels on 20 May, 2009

Delhi High Court
M/S. V.K. Enterprises vs M/S. Shiva Steels on 20 May, 2009
Author: V.B.Gupta
*            HIGH COURT OF DELHI : NEW DELHI

        RFA No.147/2009 & CM No.5923/2009

%            Judgment reserved on:13th May, 2009

             Judgment delivered on:20th May, 2009

      M/s. V.K. Enterprises
      Through its Proprietor
      Shri Pyare Lal
      B-4, Jitar Nagar
      Delhi-110051                             .... Appellant

                   Through: Mr. Harjinder Singh, Adv.

                                    Versus.

      M/s. Shiva Steels
      Through its Proprietor
      Mr. Jogesh Bansal
      Y-255, Loha Mandi, Narayana
      New Delhi-110028                        ..... Respondent

                   Through : Nemo.


Coram:
HON'BLE MR. JUSTICE V.B. GUPTA

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

2. To be referred to Reporter or not?                      Yes

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




RFA No.147/2009 & CM No.5923/2009                   Page 1 of 9
 V.B. GUPTA, J.

Appellant has filed this appeal challenging the

judgment dated 30th September, 2008 passed by

Additional District Judge, Delhi, vide which appellant‟s

leave to defend application, was dismissed and suit of

respondent, was decreed for Rs.6,68,513/- together

with costs and interest pendete lite and future @ 6%

per annum.

2. Facts in brief are that respondent who is the sole

proprietor of his firm, was having business

transactions with the appellant. Appellant had been

purchasing iron sheets on credit basis from the

respondent. A sum of Rs.4,42,724/- became due and

appellant settled the accounts and acknowledged the

liability of this amount. Respondent approached

appellant several times and asked him to pay the

amount. Appellant issued a cheque for sum of

Rs.3,50,000/- dated 11th October, 2006, towards part

payment, which was signed by Sh. Pyare Lal, the sole

proprietor of the appellant‟s firm. On presentation the

RFA No.147/2009 & CM No.5923/2009 Page 2 of 9
same was dishonoured. A legal notice was sent. Since

appellant failed to pay this amount, respondent filed

the present suit under Order 37 Rules 1 & 2 of the

Code of Civil Procedure („for short as „Code‟).

3. Appellant filed an application under Order 37

Rule 3 of the Code, seeking permission to leave to

defend. In the application, appellant stated that

cheque for Rs.3.5 lacs was issued towards security

only and the same was issued by appellant on 11th

October, 2000, but respondent forged the date of the

cheque from 11th October, 2000 to 11th October, 2006,

i.e. after six years and that too after altering the date

of the cheque. Rest of the cheque was blank and

appellant had put the date and signatures on the face

of the cheque for security purpose.

4. It had been admitted by the appellant that he had

been purchasing iron sheets from respondent. Last

payment was made to the respondent for Rs.25,000/-

vide cheque, dated 27th September, 2004. The

RFA No.147/2009 & CM No.5923/2009 Page 3 of 9
appellant owed only Rs.1,18,230/- on 27th September,

2004 and the issues raised are genuine and triable.

5. It has been contended by learned counsel for the

appellant, that cheque in question was forged, since

the date of the cheque has been changed and amount

mentioned in the cheque was towards security only

and not towards any other payment. The case of

respondent is also time barred. Learned counsel for

the appellant in support of his contention cited a

decision of Madras High Court, T.Kalavathy v.

Veera Exports, 2001(2)JCC(HC)37.

6. As per averments made in the application for

leave to defend, appellant had business dealings with

the respondent and appellant owed a sum of

Rs.1,18,230/- on 27th September, 2004. The main

defence of the appellant is that the cheque in question

was issued towards security only and respondent has

forged the date of the cheque from 11th October, 2000

to 11th October, 2006. Rest of the cheque was blank

RFA No.147/2009 & CM No.5923/2009 Page 4 of 9
and appellant had put date and signed on the face of

the cheque for security purpose.

7. In reply to the legal notice, appellant had stated

that the cheque was issued as security and only date

was mentioned on it and other portion of the cheque

was blank.

8. Appellant is taking contradictory stand, as on the

one hand, in application for leave to contest, he states

that date of the cheque was forged and rest of the

cheque was blank, while in the same breath he states

that he had put the date and signatures on the face of

the cheque for the security purpose.

9. On the other hand, in reply to the legal notice,

appellant‟s case is that, only date was mentioned on

the cheque and other portion of cheque was blank.

10. Appellant has nowhere stated either in his leave

application or in reply to the legal notice, that name of

payee of cheque was also forged, nor he has stated

that this cheque does not bear his signatures or his

RFA No.147/2009 & CM No.5923/2009 Page 5 of 9
signatures has been forged. Only plea taken by the

appellant is that, the date mentioned on the cheque

has been altered and forged.

11. Appellant himself has placed on record,

photocopy of the cheque at Page 15 of the paper book.

There is no alteration, overwriting or cutting on the

date of the cheque, which has been mentioned as “11th

October, 2006”.

12. Now coming to the plea taken up by the appellant

that a sum of Rs.3.5 lacs was given towards security.

If Rs.3.5 lacs was given towards security as earlier as

on 11th October, 2000, then it is not clear as to why till

date, the appellant has not asked for refund of this

security amount. Interestingly, in leave application, it

is no where mentioned as in what connection, this

security amount was given. Was there any agreement

to deposit security amount?

13. As per appellant‟s own case, he owed a sum of

Rs.1,18,230/- on 27th September, 2004. There is

RFA No.147/2009 & CM No.5923/2009 Page 6 of 9
nothing on record to show that appellant till date has

paid even this amount to the respondent.

14. Another feature in this case is that, in Para 6 of

application for leave to defend, appellant had taken the

stand, that he always put Roman „X‟ for the month of

October. Para 6 of application reads as under;

“That the defendant always put
roman „X‟ for the October month and
he specifically mentioned the date
11/X/2000 and the plaintiff
altered/forged the date from
11/X/2000 to 11/10/2006.”

15. As per the photocopy of the cheque, the date on

the cheque mentioned is “11/10/2006” and not

“11/X/2000”.

16. The trial court also rejected this defence taken by

the appellant observing;

“Other than mere repudiation of the
liability on the grounds of the cheque
being misused by fabricating the date, no
triable issue has been raised. The
defendants contention that the date on
the cheque has been altered from 2000 to
2006 by manipulating the „0‟ & „6‟ does

RFA No.147/2009 & CM No.5923/2009 Page 7 of 9
not seem to be correct as the circle of „6‟
is smaller than the zeros in the figure of
“2000”. The defence of a blank cheque
given by them also does not entitle them
to escape their liability. The plaintiff has
also relied upon the defendants own
ledger extract, confirming the
transactions and reflecting the balance of
Rs.4,42,724/- due to the plaintiff.”

17. So, from the entire material available on record, I

come to the conclusion that the defence raised by the

appellant in its leave application are sham, most bogus

and frivolous one. The only intention of the appellant

is not to make the payment due, to the respondent.

The case law cited is not at all applicable to the facts of

the present case.

18. Under these circumstances, I do not find any

infirmity or ambiguity in the judgment of the trial

court. The appeal filed by the appellant is most bogus

and frivolous one and the same is hereby dismissed

with costs of Rs.20,000/-.

RFA No.147/2009 & CM No.5923/2009 Page 8 of 9

19. Costs be deposited with the trial court within one

month from today, failing which the trial court shall

recover the same, in accordance with law.

20. Copy of this judgment be sent to trial court.

21. Trial court record be sent back.

V.B.GUPTA, J

May 20, 2009
rb

RFA No.147/2009 & CM No.5923/2009 Page 9 of 9