PETITIONER: SVENSKA HANDELSBANKEN Vs. RESPONDENT: INDIAN CHARGE CHROME (Dayal, J.) DATE OF JUDGMENT15/10/1993 BENCH: YOGESHWAR DAYAL (J) BENCH: YOGESHWAR DAYAL (J) VERMA, JAGDISH SARAN (J) JEEVAN REDDY, B.P. (J) CITATION: 1994 AIR 626 1994 SCC (1) 502 JT 1993 (6) 189 1993 SCALE (4)124 ACT: HEADNOTE: JUDGMENT:
The Judgment of the Court was delivered by
YOGESHWAR DAYAL, J.- Special leave granted. Heard.
2.This is an appeal by M/s Svenska Handelsbanken (defendant
4) against the judgment and order dated October II, 1991 of
the High Court of Orissa in Misc. Appeal No. 370 of	1991
whereby	the Single Judge of the High	Court accepted	the
appeal	filed on behalf of the plaintiff while injuncting
defendants 4 to 12 from encasing the bank guarantee
furnished by Industrial Development Bank of India (defendant
12) in favour of defendants 4 to 11 for a period of 2 years
or till the disposal of the suit whichever is	earlier	and
set aside an order passed by the Subordinate Judge, Cutback
dated August 14, 1991 vacating an order of	ad interim
injunction dated April 25,	1991 and dismissing	the
application for ad interim injunction (Misc. Case No.	143
of 1991) against defendants 4 to 12.
3.We find it convenient to refer to the parties as they were
described in the suit.4.The suit out of which the present
appeal	arises	was filed by	the plaintiff	(hereinafter
referred to as the ‘borrower’) before the Subordinate Judge,
Cutback, inter alia for a declaration that the guarantees
executed by Industrial Development Bank of India defendant
12 hereinafter referred to
504
as the ‘guarantor’) in favour of defendants 4 and 5 to 11
(hereinafter referred to as the ‘lenders’) are void and	for
an order of injunction restraining the guarantor from making
payments under the guarantees to the ‘lenders’.
5.For appreciating the submissions made on behalf of the
parties	the facts shortly stated, leading to the filing of
the present appeals are as follows.
6.Sometime in 1982 M/s Indian Metals & Ferro Alloys Ltd.,
(in short ‘IMFA’ – defendant 13) issued a global tender	for
setting	up a captive power plant, viz. a coal-fired steam
power plant in Choudwar, Orissa. The tender indicated	that
credit by the suppliers will be preferred. Defendants 1 to
3 (hereinafter	referred to as	the ‘suppliers’ submitted
their tenders in this regard.	Since the tender indicated
that suppliers’ credit for the entire project is preferred,
the suppliers approached defendant 4 (one of the lenders) to
finance	the project. Inquiries were made to find out	the
possibilities for financial assistance by the Swedish
Government in the form of interest at subsidised rates.
7.Since	85 per cent of the foreign exchange portion of
the total price of the project was to be financed,
discussions were held between the borrower and defendant 4
(one of the lenders) for finalising the terms and conditions
of the	loans.	Discussions were also held	between	the
borrower and the suppliers in regard	to the terms	and
conditions of	the loans so as to ensure that	the credit
agreements would be ‘In accordance with the Swedish Law	and
regulations for subsidised export credit facilities.
8.The borrower made extensive investigation itself over a
period	of about two years into the details of the proposed
plant.	On or	about September 28, 1984 contracts	were
entered	into between	the borrower (plaintiff) and	the
suppliers for setting up the power plant and for supplying
the machinery	and other equipments for the plant to	the
borrower.
9.Defendant 4 (one of the lenders) formed a consortium of
banks i.e. defendants 5 to 11 (Swedish Banks) (lenders)	and
an American Bank for financing the project. The American
Bank subsequently assigned its interest in favour of one of
the defendant Bank (lender). The lenders entered into	two
credit agreements dated October 30, 1984 with the borrower.
The credit agreements were entered into by defendant 4	for
itself	and on behalf of defendants 5 to 11 under which	the
lenders	agreed to lend 85 per cent of the foreign exchange
portion of the cost of the project to the borrower by way of
certain	credit facilities. A third credit agreement dated
November 15, 1984 between the borrower and	defendant 4
(lender) in its individual capacity was entered into.	The
first two credit agreements were for the loans of US Dollars
equivalent of Swedish Kroner 370,855,000 and 239,700,000 and
the third was	for the loan of the	sum of	US Dollars
1,754,000. Two additional credit agreements were	also
entered	‘Into	between the borrower	and the lenders
supplemental to the first and second credit agreements on
December 23, 1987 providing for additional loans of 10	per
cent of the original loans which the borrower	required to
finance	cost escalations caused by	delay.	These	two
additional credit agreements were for US Dollars equivalent
of
505
Swedish	Kroner 37,085,500 and 23,970,000. All	the credit
agreements inter alia purported to provide payments by	the
lenders	to the suppliers on various documents, as provided
in the credit agreements, being presented to the lenders and
also against a notice of drawdown by	the borrower.	In
relation to the third credit agreement the disbursements
were to be made directly to the lenders in respect of	the
financial cost	payable by the borrower upon notice of
drawdown by the borrower.
10.The	loans were required to be repaid by twenty
(subsequently amended to eighteen) equal semi-annual	(six
monthly) consecutive instalments, the number of	instalments
and date of commencement of the instalments being separately
provided for under each credit agreement. Repayments	were
required by the borrower to be made	without demand or
notice.	It was specifically provided in	the credit
agreements that:
“Any amounts payable by the borrower shall be
paid without set-off or counter-claim. The
liability of the borrower to effect any
payment under this Agreement is thus
unconditional and shall not in any way be
dependent upon the performance of the
contracts i.e. the agreements between the
borrower and the suppliers-exporters or be
affected by any other claim which the borrower
may have against the exporters or against any
other party (natural or legal) collaborating
with the exporters.
(These are the actual words of the relevant
clause in each credit agreement.)”
The credit agreements also provided:
“All disputes arising from the provisions of
this Agreement or its performance shall be
finally settled by arbitration under the Rules
of Conciliation and Arbitration of the
International Chamber of Commerce by
three arbitrators appointed in accordance with
these rules. Arbitration shall take place in
Stockholm and be conducted in the English
language. The award of the arbitral tribunal
is final and obligatory for the parties
without any right for a further appeal or
contestation of its fulfilment. The borrower
hereby expressly submits to the jurisdiction
of the above mentioned arbitration tribunal.
(These are the actual words of the relevant
clause in each Credit Agreement.)”
11.The	credit agreements also provided that the borrower
shall furnish	guarantees in	favour	of the	lenders as
security for the loans covering 100 per cent of each of	the
loans plus interest, costs and fees payable under the credit
agreements. As quoted above, the agreements also contained
an arbitration clause which contemplates disputes arising
from the agreements to be finally settled by	arbitration
under the Rules of Conciliation and	Arbitration of	the
International Chamber	of Commerce by three	arbitrators
appointed in accordance with these rules. The	arbitration
is provided to take place at Stockholm.
12.It is thus prima facie clear from the aforesaid terms
of the credit agreements with the borrower that the lenders
are, as a matter of law and
506
express	agreement, in no way connected or related to or
dependent upon	the contracts	entered into	between	the
borrower and the suppliers. At the instance of defendant 4,
defendant 12 provided the bank guarantee for the payments to
be made by lenders to the suppliers.	In order to ensure
that the guarantor would be liable in all circumstances in
the event of	the borrower failing	to carry out	its
obligations, the lenders insisted that the guarantees	very
clearly	made express provision to be	unconditional first
demand	guarantees which were insulated from any possible
dispute between the borrower and the suppliers and even	the
borrower and the lenders. In fact the form of guarantee was
itself enclosed as an appendix to each credit agreement.
13.The	terms of payment contained in the contracts between
the borrower and defendants 1 and 2 (suppliers) which deals
with disbursement of	last 5 per cent	of the respective
contract price reads thus:
“5 per cent of the contract price at the date
of the purchasers’ taking over of the Power
Plant against presentation of a taking over
certificate, issued by the purchaser, however,
not later than 35 months after the date this
contract has come into force unless the date
of taking over is delayed due to reasons for
which the supplier is responsible.”
Defendant 4 (lender) was to disburse the balance 5 per	cent
payment to defendants 1 and 2.
14.On June 24, 1989 the plaintiff (borrower) took over the
plant and on June 25, 1989 issued a taking over certificate.
On July 28, 1989 the plaintiff authorised defendant 4 to
disburse the balance 5 per cent of the payment to defendant
3 as well.
15.It is common case that the amounts due to the suppliers
were paid by the lenders on instructions from the borrower,
plaintiff and the suppliers have been paid in full by	the
lenders. After the issuance of the take over certificate by
the plaintiff, three instalments of payments were made by
the guarantor	on behalf of the plaintiff as per their
instructions vide payments dated October 31, 1989; April 30,
1990 and October 31,	1990 under the first	two credit
agreements of	the sum of	US Dollars 9,033,324.47;
8,810,563.87 and 8,681,062.40 towards principal	plus
interest.
16.Again the	three	instalments were paid	by the
IDBI/guarantor	under the third agreement on	October	15,
1989; May 15, 1990 and November 15, 1990 amounting to US
Dollars	301,339.99; 278,468.14 and	270,778.54 towards
principal plus interest.
17.It was on or about April 28, 1991 that the present suit
was filed by the plaintiff for : (a) a declaration that	the
taking over certificate dated June 25, 1989 is void/voidable
instrument and the same may be delivered and cancelled;	(b)
it be	further declared that the plaintiff is	entitled to
diminution/extinction of price towards the power plant as
mentioned in Annexure ‘A’ to the plaint, in the alternative,
if the court finds, that any amount is payable to defendants
1 to 11 jointly or severally, the same be directed to be
paid as per reschedule of payment to be calculated on a
cash-
507
flow basis on actual generation as determined on inquiry;
(c) a	decree of declaration that the	guarantees obtained
from defendants 12 and 13 by defendants 1	to 11	are
void/voidable instruments and ought to be delivered	and
cancelled; (d) a decree of perpetual injunction	restraining
defendants 12 and 13 from making payments dated April	30,
1991 and payments filling due on subsequent dates under	any
guarantee to defendant 4 and/or defendants 4 to 11; and	(e)
a decree of perpetual injunction restraining defendants 4 to
11 from recalling the loan and/or taking any	steps	from
recovering the	said loan either in full or in	part,	etc.
etc.
18.The basis of the plaintiff’s claim against defendants 1
to 12 was that defendants 1 to 3 had promised to supply	the
captive	power plant of the capacity of 108 MW	worked	with
teacher	coal whereas on working, the plant was found to be
of the capacity of 60 MW. The case of the plaintiff further
was that all the agreements between the borrower and	the
suppliers and borrower and lenders are	interconnected	and
constituted one transaction and are	vitiated by fraud
committed by defendants 1 to 4. It was pleaded that	the
plaintiff was fraudulently led into entering of contracts
with the suppliers by fraud of the suppliers and defendant
4, the lender.	The suppliers were not competent enough to
manufacture 108 MW plant. They fraudulently persuaded	the
plaintiff to go in for a ‘stoker fired’ boiler instead of a
‘pulverised fuel’ boiler in spite of the recommendations of
the Central Electricity Authority to	the contrary.	The
representatives	of the consortium/suppliers visited
Bhubaneshwar and Choudwar in the second week of March	1983
and during discussions represented to the plaintiff that the
recommendations	of the Central Electricity Authority	were
not correct and that their vast experience in this field had
shown that ‘stoker fired’ boilers were preferable	over
‘pulverised fuel’ boilers in the instant case, with talcher
coal as the basic raw material. The defendants 1 to 3
further	represented that they had arranged credit facility
for the proposed captive power plant through defendant 4 at
a very	low interest rate and specifically indicated	that
their offer was limited to the setting up of only ‘stoker
fired’	boilers. It was further alleged in the plaint	that
the plaintiff relying on the judgment,	representation	and
advice	given by the suppliers decided to go	ahead	with
setting	up of the power plant although Central	Electricity
Authority and other advisors had expressed reservations that
the boilers of the size as suggested by the suppliers would
be less effective. Since the plaintiff had never undertaken
and were unaware of the technology/expertise required	for
the setting up of the captive power plant they had no other
option/altemative but to rely totally upon the skill of	the
suppliers in this regard. It was further pleaded	that
subsequently in August 1983 with a view to further induce
the plaintiff	to act	on the representations made	by
consortium that the suppliers were capable of setting up a
108 MW	plant with ‘stoker fired’ boiler, defendant 4 on
behalf	of itself and defendants 5 to	11 approached	the
plaintiff directly and represented that the said defendant 4
would finance the project of setting up the captive power
plant at a very low interest rate if the plaintiff accepted
the offer of suppliers for supply, erection
508
and commission	of the said	plant with ‘stoker fired’
boilers. It	was alleged that defendant	4 further
represented to	the plaintiff that the	suppliers are	the
valued clients of defendant 4 and that defendant 4 was aware
of the background and experience of the suppliers.
19.It was pleaded that defendant 4 along with defendants 1
to 3 prepared a feasibility report for setting up 108 MW
plant.	The feasibility report was	prepared on	the
assumptions (a) a 108 MW plant shall be established
guaranteeing a minimum generation of 700 million units of
electricity per year	and (b) raw material used will be
talcher	coal.	The	feasibility report	specifically
enumerated and set out a cash-flow statement which was based
on an assumption that 700 million units would be generated
each year. Based on this assumption a cash-flow statement
was prepared on the basis of generation of a minimum of	700
million	units	per year which was with the knowledge of
defendants 1 to 4 and the plaintiff	was informed	that
generation at 700 million units per annum would be the basis
of the repayment schedule to be adopted for defraying	the
proposed loans	to be given by defendant 4 on behalf of
defendants 4 to 11 in twenty (which was later on reduced to
eighteen) half-yearly instalments.
20.It was further pleaded that defendant 4, in fact, acted
as a representative or an agent of defendants 1 to 3. It was
also pleaded that in fact the supply	of the plant	and
financing thereof through deferred credit was one composite
transaction in which defendant 4 was integrally involved and
interconnected as defendants 1 to 3. It was pleaded that the
plaintiff relying upon the	representations made	by
defendants 1 to 3 and 4 entered into three separate
contracts with	the suppliers on September 28, 1984	for
erection and commissioning of the captive power plant.
21.It is not necessary at this stage to elaborately refer
to the	terms and conditions of the suppliers’ agreements
with the borrower except to mention that under the first
contract, defendant I had agreed to supply turbine and other
accessories for a total consideration of Swedish Kroner	432
million; under the second contract between the borrower	and
defendant 2, defendant 2 had agreed to supply 4 ‘chain grate
stoker	fired’ boilers with other accessories and under	the
third contract defendant 3 agreed to erect and commission
the captive power plant. The third agreement in clauses 12.
1, 12.2, 12.7 and 13.1 provided as under:
” 12.1. Taking over.- The plant shall be
deemed to have been taken over by the
purchaser at the time when the Tests on
Completion have shown that the Plant has the
operational characteristics which, in
accordance with the Agreement, it should have
at the time of taking over, and when the
Contractor has fulfilled all other obligations
to be performed by him under the terms of the
Agreement before taking over the Plant.
12.2.Taking over Certificate.- The purchaser
shall issue a certificate to confirm taking
over in accordance with clause 12. 1.
509
12.7Performance Testing.- Taking over of
Plant as above does not relieve the Contractor
from carrying out Performance Testing in
accordance with Section 13.
13.1. Time point for determination of
performance.- Determination of whether the
Plant has the performance and other
characteristics as guaranteed in the agreement
shall be done when the Plant undergoes
Performance Testing.”
22.That an agreement was also signed on September 28, 1984
between	the plaintiff	and defendant	3 wherein it	was
specifically guaranteed that the said plant would be 108 MW
plant and capable of producing a minimum of 1400 million
units of electricity over a period of 2 years.	The loan was
required to be repaid as per the agreement by 20 equal semi-
annual	consecutive instalments, the first six months after
the taking over date, but in no case later than February 1,
1988. (Later on changed to October 1988 and	instalments
reduced to 18 half-yearly instalments.)
23.The	borrower also undertook to furnish to defendant	4
the guarantee in favour of the lenders as security for	the
loan covering	100 per cent of the loan. As mentioned
earlier	the plaintiff furnished the guarantee of defendant
12 to	defendant 4 (defendant 4 acting for itself and on
behalf	of defendants 5 to 11) to guarantee repayment of
loans given by defendants 4 to 11. Defendant 12 in turn was
provided a guarantee by defendant 13.
24.We	may mention that defendant 12 furnished the
guarantees as	per directions	of this Court	on a	writ
petition being filed by the plaintiff to direct defendant 12
to furnish the guarantees in relation to the aforesaid
contracts. The guarantor made payment of 15 per cent of the
contract price immediately and as stated earlier made	some
payments to the lenders before and after the	taking	over
certificate.
25.It was further pleaded in the plaint that defendants	1
to 3 on May 29, 1989 conducted a test on completion of	the
captive	plant	using Australian coal.	Defendants 1 to 3
wrongfully, fraudulently and illegally began to insist	that
the said test on completion was in terms of the contract and
that the plaintiff should give a ‘take over certificate’ of
the captive power plant to enable defendant 3 to receive the
final 5 per cent payment from defendant 4. It	was pleaded
that the attempt of the consortium was to	deceive	the
plaintiff that they had supplied, erected and commissioned a
plant having 108 MW capacity which would run with talcher
coal.	It was pleaded that the plaintiff was not satisfied
with the plant and expressed its unwillingness to give a
take over certificate. The	plaintiff pointed out	to
defendants 1 to 3 that talcher coal was going to be used and
the plant should be made ready to accept the same. It	was
pleaded	that defendants 1 to	3/suppliers threatened	the
plaintiff that if it did not take over	the plant
immediately, they would shut down 50 per cent of the plant
as they had by then already received 100 per cent of	the
payment. Further to induce the plaintiff to issue take over
certificate, the suppliers offered a ‘package deal’ if	the
plaintiff gave a taking over certificate to the suppliers.
Under the ‘package deal’ defendants 1 to 3
510
offered	that if the take over certificate was given by	the
plaintiff the suppliers would rectify all the defects of the
plant and increase the defect liability period. Although
the plaintiff	was not satisfied by	the test which on
completion was specifically communicated to the suppliers
but in view of the threat of the suppliers and on the basis
of the	offer of ‘package deal’ which was accepted by	the
plaintiff, the	plaintiff gave a conditional	taking	over
certificate on June 25, 1989 with effect from June 24, 1989.
Tile said take over certificate was a part of the ‘package
deal’,	it was pleaded.	It was also pleaded that when	the
plant was operated on talcher coal the plaintiff came to
know that the defendants had no,. supplied the plant as	per
the specifications envisaged under the contracts and	that
the plant was not of 108 MW. It was pleaded that defendants
1 to 3 have committed a fundamental breach of the contracts.
26.It was on these allegations that the plaintiff pleaded
that the conduct of defendants 1 to 4 clearly	shows	that
they made fraudulent representations to the plaintiff which
were false to the knowledge of defendants 1 to 4 to induce
the plaintiff to enter into agreements with the suppliers
and defendants 4 to 11 when the defendants 1 to 4 knew	that
the plaintiff	would suffer because of an under-capacity
overrated plant. It was pleaded that defendants 1 to 4 were
aware	that the captive power plant is not of	the
specifications as contracted for and the suppliers by their
letters dated July 3, 1989 and August 23, 1989 intentionally
terminated the ‘package deal’ with a view to perpetuate	the
fraud.
	27. In	paragraph 52 of the plaint it	was
specifically pleaded thus:
	“52. That the cause of action arose in favour
of the plaintiff on June 25, 1989 when	the
defendants	1 to 4 fraudulently misrepresente
d
to the plaintiff regarding their intention to
supply the goods as per the description	and
requirement of the plaintiff. The cause of
action again arose on the various dates	when
the representatives of defendants 1 to 4	met
the representatives of plaintiff and induced
the plaintiff	by	their	fraudulent
misrepresentations to enter into an agreement
with the plaintiff. The cause of action	also
arose on	May 29 and 31, 1990 when	the
plaintiff	for the first time became aware of
the fraud perpetuated by the defendants on the
plaintiff The cause of action also arose	when
in March	1990 the plaintiff discovered	the
fundamental breach committed	by	the
consortium. The cause of action for this suit
also arose when the defendant 4 as agent, on
behalf of defendants 4 to 11 called upon	the
plaintiff by telex dated March 4 , 1991 to pay
the sum	of US $ 8.40 million by April	30,
1991. Furthermore defendant 12 has	also
called upon the plaintiff to make a sum of US
$ 8.40 million payable by April 30, 1991.	The
cause of action is continuous and no part of
it is barred by law of limitation.”
	28. We	have already noticed that defendant
12, on instruct ions from the plaintiff,	made
payments	to the lenders on October 31,	1989
and again on November 15, 1990.
511
29.On receipt	of summons in the suit and notice on the
application for interim injunction filed by the plaintiff,
defendants 1 to 3 did not enter appearance.	Defendant 4
entered	appearance specifically in Misc. Case No. 143 of
1991 i.e. in relation to the application for	ad interim
injunction and specifically denied the case of fraud against
the lenders.	It also challenged the jurisdiction of	the
trial	court to entertain the suit	as well as	the
miscellaneous application in	view of	the provision	for
arbitration under the Rules of Conciliation and	Arbitration
of the International Chamber of Commerce. It	was pleaded
that separate	loan agreements were executed	between	the
plaintiff and	the lenders. All the loan agreements	were
governed by Swedish Law. All three loan agreements	were
separately guaranteed by defendant 12 as primary obliger and
not as a surety and the amount was payable by defendant 12
upon first demand. It was pleaded that the liability of the
borrower is unconditional and shall not in	any way be
dependent upon the performance of the contracts for supply
of power plant and the payment to the lenders is not in	any
way affected by any other claim which the borrower may	have
against	the suppliers. It was also pleaded that	all
disbursements and payments under the loan agreements	were
made by defendant 4 to defendants 1 to 3 in Sweden and	they
have been paid in full and it is only the lenders, who	had
to be	paid by the borrower and in view of such express
provision in the loan agreements the Indian Courts have no
jurisdiction to entertain the suit or the miscellaneous case
as against the lenders. It was pleaded that if the order
for injunction	is vacated no irreparable loss would be
caused	to the plaintiff because the amount could always be
recovered from	the banks, if any amount is declared
repayable by them. It was pleaded that the	lenders	are
large and reputed banks, and that the plaintiff has no prima
facie case nor the balance of convenience is in its favour.
The loan agreements provided a complete answer to the claim
of the	plaintiff. It was pleaded	that the plaintiff
attempted to allege fraud but the lenders had nothing to do
with the negotiations or	agreements or	subsequent
performance of the project and there is no question of fraud
as alleged against the lenders. It was pleaded that there
might have been some misrepresentations or fraud on the part
of the	suppliers which is not to their knowledge.	The
lenders	have no concern with the suppliers with regard to
the alleged fraud. It was pleaded that the plaintiff	had
waited for nearly seven years since the signing of the	loan
agreements and three years for commissioning of the plant
before raising such spurious assertions and this would	show
that there is	no prima facie case	in favour of	the
plaintiff.
30.Defendant 12, the guarantor, also filed objections to the
application for interim injunction with regard to	the
guarantee executed by defendant 12 in favour of defendants 4
to 11. It was pleaded that the plaintiff itself had filed
Writ Petition	Nos. 5218 and 5219 and this Court (Supreme
Court) by order dated June 5, 1985 directed defendant 12 to
make disbursements prior to June 15, 1985 of the first	down
payment	of 15	per cent of the loan amount and to issue
guarantee as per the letter of intent	dated	October	27,
1984. Even on application filed before the Supreme Court by
defendant 12 for
512
modification of the order the Supreme	Court	directed by
order dated June 17, 1985 that the earlier order directing
down payment of 15 per cent of the loan amount and issue of
guarantee are to be carried out by defendant 12 on or before
June 25, 1985.	In pursuance of the aforesaid direction	the
plaintiff executed necessary	documents in	favour	of
defendants 4 to 11 and in turn defendant 12 executed	the
necessary guarantee in favour of defendants 4	to 11	and
defendant 4 as agent of defendants 5 to 11. It was pleaded
that under clause 5.2 action or proceedings	against	the
guarantor in respect of the loan agreements or loans may be
brought	in the High Court of Justice in England or in	some
other Court in United States or in the Court of Sweden or
Indian	Court as the lenders or any of them may determine.
It was	pleaded that in view of the aforesaid provisions
under the guarantee executed by defendant 12 no proceeding
arising	out of the loan guarantees or the loans can be
brought	in any court in India and the jurisdiction of	the
Indian Courts is expressly ousted. It was also pleaded that
under clause 1.2 of the payment guarantee, the guarantee
shall not be impaired by any dispute or claim with regard to
the borrower and the sellers or between the borrower and the
lenders. Under clause 2.1 if the borrower does not pay	any
amount	when due, the guarantor shall forthwith without	any
protest	of any kind pay the full amount due	and payable
under the agreements on first demand.	It was pleaded	that
the alleged dispute of the plaintiff with the suppliers does
not affect the liability or obligation of defendant 12.	It
was also pleaded that in case defendant 12 is restrained
from honoring	its obligation under the payment-guarantee
executed by it, this will seriously affect its image	and
financial reputation in the international market and	the
objects of defendant 12 for development of industries in the
country	shall	be frustrated and that defendant 12 may be
dragged	into litigation in Swedish Courts in view of	the
guarantee executed by	it. It was	also pleaded	that
defendant 12 is neither aware nor concerned with any fraud.
	31. On	these averments, the	trial court
held:
	(1) that defendant 12 has not committed	any
fraud nor has it any knowledge of it on	the
material produced;
	(2) that the project report was not prepared
by defendant 4;
	(3) that the defendant 4 made the payments
to the suppliers only on instructions	and
notice issued by the plaintiff/borrower as per
the credit agreements;
	(4) that there is no direct allegation of
fraud against defendants 4 to 11 and theallegations
of fraud are based on suspicion;
	(5) that the allegation of fraud against
defendants 4 to 11 “is	practically without
substance”;
	(6) that after the	execution of	the
agreements only	the agreements	are to be
looked into and there is no allegation of	the
plaintiff	that	defendants 4 to 11	have
breached	any terms and conditions	of
agreements executed between the plaintiff	and
defendants 4 to 11;
513
(7)that the agreements executed by defendants 4 to 11 are
not incidental to the designing, manufacturing, erection and
fabrication of the project and defendant 4 being a banker
has no	concern with the agreements executed	between	the
plaintiff and suppliers;
(8)that	the rights and obligations of the parties flow
from the agreements and therefore the agreements should be
based for deciding the
issue;and
(9)that the dues of the lenders as per clause 10.07 of the
agreements betweenthe plaintiff and the lenders provide
that all amounts payable by the borrower	under	the
agreements shall be paid without set off or counter-claim
and liability of the borrower to effect any payment under
these agreements is unconditional and is not	in any	way
dependent on the performance of the contracts or be affected
by any other claim which the borrower may have against	the
suppliers or against any other party collaborating with	the
suppliers. This being so no adjustments can be made so	far
as the repayment of the loans with that of the claim of	the
plaintiff against defendants	1 to 3 which is	yet to be
adjudicated and defendants 4 to 11 are entitled to	the
repayment of the loans advanced by them notwithstanding	any
claim of the	plaintiff against the	suppliers that is
defendants 1 to 3;
(10)that the bank guarantee had been issued by defendant 12
in favour of the lenders on the writ petitions filed by	the
plaintiff itself and defendant 13 and a direction issued by
the Supreme Court and, therefore, no fraud has been played
in execution of the bank guarantee;
(11) that the breach of terms between	the plaintiff	and
defendants 1 to 3 does not prima facie give rise to	any
cause of action against defendants 4 to 11 and for breach of
contracts by defendants 1 to 3 remedies are available to the
plaintiff;
(12)that the bank guarantee in question is independent	of
the contracts between the plaintiff and the suppliers	and
the same can be enforced without reference to any claim or
counter-claim arising from the main contracts	between	the
plaintiff and defendants 1 to 3;
(13)that the plaintiff has failed to establish prima facie
case of established fraud, therefore, in the	absence of
clear and established fraud against defendants 4 to II there
is no prima facie case in favour of the plaintiff; and
(14)that the plaintiff will not suffer any irreparable loss
and the balance of convenience is also against the plaintiff
and in favour of defendants 4 to II.
32.On these findings, as stated earlier, the trial court
vacated	the ad interim injunction	and dismissed	the
application for interim relief.
33.The	plaintiff being dissatisfied went up in appeal	to
the High Court (Miscellaneous Appeal No. 370 of 1991).	It
appears that when the appeal was listed for admission before
the High Court defendants 4 and 12 entered appearance	and
since the matter was urgent in nature, it was heard finally
514
without issue of notice to defendants 1 to 3 and 5 to 11 who
had not entered appearance in the trial court.
34.The	High Court noticed that defendant 4 had already
paid the suppliers. Defendants 5 to 11 are not directly
connected with the captive power plant and defendant 4 is
their agent. Since defendants 5 to 11 are not concerned and
defendants 1 to 3 have already received payments, there is
no question of any restraint on them. It was noticed by the
High Court that defendant 4 is the lender and the plaintiff
is the borrower. The High Court observed that principles of
guarantee would not be strictly applicable to it. General
principles of induction on lender would alone be applicable.
The High Court examined the terms of clause	2.1 of	the
guarantee given by defendant 12 in favour of defendants 4 to
11 and took the view that this clause under the guarantee
agreement creates an obligation on defendant 12 to pay to
defendant 4 upon first demand if the plaintiff does not	pay
any amount when due or the loan is declared default. There
is neither any demand nor a declaration of default.	Much
before	the same the suit had been filed alleging fraud in
the transaction. On the receipt of the plaint the defendant
12 was required to make investigation whether there was a
fraud and how defendant 4 is connected therewith. Defendant
12 without making any inquiry ought not to have entered
appearance to contest the claim of the plaintiff and ought
to have waited till the order of the court. Instead it	has
contested the claim which may give rise to suspicion that it
is anxious to pay to defendant 4 in terms of	US Dollars
which is now precious for our republic. If defendant 12
which gave the guarantee by direction of the Supreme Court
was not happy about the filing of the suit by the plaintiff
it could have approached the Supreme Court, which gave	the
direction, to get an order to discharge its obligation to
defendant 4 and ought to have acted upon such direction.
The High Court also noticed that the fraud	is alleged
against defendants 1 to 4 and, therefore, it thought it	fit
to examine whether the prima facie allegation of fraud
against	defendants 1	to 4 has been made	out by	the
plaintiff.
35. The High Court in paragraph 14 of its order took	the
view as under:
“14. Defendant 13 issued a global tender for
execution of work of captive power plant.
Defendant 2 on basis of such global tender
offered to defendant by telex on October 5,
1982. On January 19, 1983 defendant 4
addressed a letter by defendant 13 offering
financial assistance referring to defendant
2’s arrangement for easy terms. On March 31,
1983 defendant 4 described the credit
facilities which can be given by defendant 4.
In spite of the fact that each party entered
into separate agreements, the facts contained
therein give a clear idea that defendant 4 had
knowledge of the nature of work to be executed
by defendants 1 to 3. Thus, there was
collaboration with such links that agreement
of defendant 4 cannot be separately read at
this stage while considering the question of
injunction.”
515
Though	no notice was issued to defendants 1 to 3 in	the
appeal, the High Court observed:
“It shall be sufficient to shortly state that
I carry an ‘Impression on reading the
documents filed that defendants 1 to 3 had no
capacity to execute the work of 108 MW captive
power plant. Even if they had capacity, the
execution was not perfect. They had knowledg
e
that the power plant Is to be commissioned
based on Talcher Coal. They, however,
commissioned the same on Australian Coal. All
these were within their knowledge. Defendant
4 was linked with them in such manner that for
the purpose of considering the question of
injunction, defendant 4 ought not to be
delinked and treated separately.”
36.The	High Court also held that it is true	that the
plaintiff failed to bring to the notice of defendant 4 about
its grievances	and about the nature of work	executed by
defendants 1 to 3. If the same would have been	brought to
the notice of defendant 4 and in spite of it	defendant 4
would have paid to defendants 1 to 3 basing upon clearance
given by the plaintiff, a strong prima facie case of fraud
by defendant 4 could have been made out. However, on	the
facts as presented at this stage it cannot be said	that
defendant 4 is as innocent as it claims to be. The	High
Court took the view that the inference of fraud is to be
drawn not from individual event and such event by itself may
not be sufficient for drawing inference of fraud. Totality
of the events cumulatively have the effect of fraud and in
this case, if the facts and circumstances from the stage of
global	tender	till the suit	is filed are	considered
together, a clear impression of fraud in the transaction of
captive	power	plant by defendants 1 to 3 is	created	and
defendant 4 cannot be fully disassociated from it.	On
balance of convenience the High Court took the view that if
the injunction is granted, payment to defendant 4 would be
delayed and if no injunction is granted, defendant 12 would
pay to defendant 4 periodically on demand and fall back on
the plaintiff to pay the dues.	The plaintiff is to pay on
cash-flow basis as per the project and feasibility report.
On account of generation of electrical energy which is	far
less than the assured units, there is no scope for payment
on cash-flow basis.	It has to divert its	capital	for
payment of loans and in that process becomes owner of a sick
industry. While on account of delayed payment defendant 4
may have some effect on its goodwill whereas the plaintiff
will have to sacrifice its entire goodwill. Therefore,	the
balance	of convenience is in favour of the plaintiff.	The
High Court then considered the nature of injunction	that
would be granted by it. For this it issued a direction to
defendant 4 not to insist on defendant 12 for	payment	for
two years till the end of 1993 and a direction to defendant
12 not to pay defendant 4 till that period on the basis of
guarantee or till the disposal of the	suit whichever is
earlier	and for this	period	of deferred payment	the
plaintiff shall pay interest at the rate of 18 per	cent
instead	of subsidised interest for amount due	during	this
period.
37.Before we examine the respective contentions of learned
counsel for the parties we very much regret the	observation
made by the High Court
516
against	IDBI, defendant 12. It is true that the guarantee
was given as per the order of this Court. In the order of
this Court the guarantee culminated	into the accepted
agreements between the lenders and IDBI. There was no
question of defendant 12 approaching this Court for taking
direction as to what it should do while meeting its	own
contractual obligations as an apex Organisation of	the
Government in helping the industrialisation of the country.
The remarks against defendant 12 are wholly uncalled	for.
Defendant 12 is a party to the suit.	It is	entitled to
enter appearance on its behalf and to take the pleas open to
it on facts and in law.	It has to maintain its	credibility
and not merely be guided by the loss to our citizens.	It
has also to	maintain its	international	credibility.
Credibility is	the most important thing for	any banking
institution. If the	credibility goes the	bank cannot
survive. The bank in its working has to be most upright and
honest in dealing with its customers.
38.Coming to the merits of the case itself it appears	to
us that the High Court totally misdirected itself in
assuming that	the present application for interim relief
against	the enforcement of bank guarantee is	not to be
decided strictly on principles of injunction in relation to
bank guarantee	but general principles of injunction on
lenders	would be applicable and on that basis proceeded to
decide the matter.
39.Whenever an	appeal	is heard it is the duty of the
appellate court to examine the findings of the trial court
and if the findings of the trial court are not correct, to
deal with it. What we find in the present case is that	the
High Court did not even appear to have noticed the findings
of the trial court much less any attempt being made to	meet
them.	We have noticed earlier the findings	which	were
recorded by the trial court. One of the basic findings of
the trial court was that there is no material of established
fraud against defendant 4 nor defendant 4 has any knowledge
of any fraud having been committed by defendants 1 to 3. The
allegation of	fraud against defendant 4 has been made on
suspicion. Another important finding given by the trial
court was that one has to look at the actual agreements
executed between the parties and defendants 4 to 11 have not
committed any	breach	of agreements with the plaintiff.
Another	finding given	by the trial court was that	the
agreements executed by defendants 4 to 11 are not incidental
to the designing, manufacturing, erection and fabrication of
the project and defendant 4 being a banker has	no concern
with the agreements executed between the plaintiff and	the
suppliers. The other finding recorded by the	trial court
was that the rights and obligations of the parties flow from
the agreements and, therefore, the agreements should be	the
basis for deciding the issue.	Again the trial court	had
very specifically held that in view	of the agreements
between	the lenders and borrower, breach, if any, of	the
agreements by defendants 1 to 3 and claim, if any, of	the
plaintiff against defendants 1 to 3 would be of no effect on
the agreements between the borrower and lenders. None of
these findings are either noticed or met by the High Court.
On the	other hand the High Court after noticing that	the
agreements between the borrower and suppliers are separate
from the
517
agreements between the lenders and borrower it jumped to the
conclusion that “the facts contained therein give a clear
idea that defendant 4 had knowledge of the nature of	the
work to be executed by defendants 1 to 3. Thus there	was
collaboration with such links that agreement of defendant 4
cannot	be separately read at this stage while	considering
the question of injunction.”
40.With	all due respect to the learned Judge, we fail	to
understand this reasoning. Section 92 of the Evidence	Act
debars	the court from looking into oral evidence once	the
contract is executed in writing except as provided for in
six provisos thereof.
41.Again it appears that the High Court found	a strong
prima facie case against defendant 4 merely on reading	the
plaint.	Pleadings make only allegations or averments of
facts.	Mere pleadings do not make a strong case of prima
facie fraud. The material and evidence has to show it.	No
material whatsoever is referred to by the High Court.
42.In A.L.N. Narayanan Chettyar v. Official Assignee, High
Court Rangoon’ the Privy Council held that:
“Fraud like any other charge of a criminal
offence whether made in civil or criminal
proceedings, must be established beyond
reasonable doubt. A finding as to fraud
cannot be based on suspicion and conjecture.”
43.Mr Venugopal, learned counsel for the plaintiff, took
us through the entire correspondence exchanged between	the
supplier (defendant 2) and the holding company of	the
plaintiff (defendant 13) including the letters dated October
5, 1982, January 7, 1983, March 31, 1983, April 14, 1983,
project report dated August 12, 1983, the financial pattern
as well as various proposals made by defendants 1 to 3 to
defendant 13, draft agreements and other documents till	the
culmination of	contracts with defendants 1 to	3. Learned
counsel also took us through the various letters dated April
7, 1989; April 20, 1989, May 22-24, 1989 from the plaintiff
to defendants 1 to 3 and other documents including letter
dated October 6, 1989 from the plaintiff to defendant 3	and
a mass of other documents.
44.We are prima facie debarred from looking at various
proposals, drafts, project reports, if any,	before	the
contracts between the borrower and defendants 1 to 3 on	one
hand and the credit agreements between the borrower and	the
lenders having been executed later. Facts which come within
provisos 1 to 6 to Section 92 of the Evidence Act can be
proved.	The plaintiff could have resorted to proviso 1 to
Section 92 of the Evidence Act.	Section 92 with proviso (1)
of the Evidence Act reads as follows:
“92. Exclusion of evidence of oral
agreement.- When the terms of any such
contract, grant or other disposition of
property, or any matter required by law to be
reduced to the form of a document, have been
proved according to the last section, no
evidence of any oral agreement
1 AIR 1941 PC 93 : 196 IC 404: 1941 OWN 1392
518
or statement shall be admitted, as between the
parties to any such instrument or their
representatives in interest, for the purpose
of contradicting, varying, adding to, or
substracting from, its terms:
Proviso (1).- Any fact may be proved which
would invalidate any document, or which would
entitle any person to any decree or order
relating thereto; such as fraud, intimidation,
illegality, want of due execution, want of
capacity in any contracting party, want or
failure of consideration, or mistake in fact
or law.”
45.It is clear from the averments in the plaint that the
plaintiff was	not seeking cancellation of	any of	the
agreements either with the suppliers or the lenders.	We
have already reproduced the substance of the prayers made in
the plaint. In fact the plaintiff prayed for diminution of
the price towards the power plant by	way of breach of
contracts, goods being not of the specifications.	The
plaintiff prayed for avoidance of the take over certificate.
Vis-a-vis taking over certificate there is no allegation of
coercion or fraud against defendant 4 at all.
46.The plea that the lenders were to be paid from the cash
flow by sale of surplus electricity in the market is nowhere
mentioned in any of the contracts between the borrower	and
the suppliers	and the High Court without any	prima facie
admissible material went on to rely on the bald averment in
the pleadings.	Again it is not known on what material	the
High Court got “the	clear impression of fraud in	the
transaction of captive power plant by defendants 1 to 3 is
created	and defendant 4 cannot be fully disassociated	from
it”. Neither	the trial court nor the High Court	was
required to go into the question of fraud on behalf of
defendants 1 to 3 as there was no interim relief being
claimed against them. Even if we assume fraud by defendants
1 to 3 where was the material to associate defendant 4	with
defendants 1 to 3.
47.Mr Venugopal again stressed the fact that defendant	4,
the lender was the agent of defendants 1	to 3,	the
suppliers. For this	submission there is no material
whatsoever except the suppliers’ introducing defendant 4 as
the formal channel for making the credit available.	The
communication of defendant 4 to the plaintiff mentioning the
suppliers as valuable clients of defendant 4 is again of no
consequence. A banker has to deal with its customers every
day. If the bank calls its customer a valuable client it
only means the credit worthiness of the client. Nothing
more nothing less. It made no mention of the	professional
capability of the suppliers.
48.United Commercial Bank v. Bank of India2 as it appears
from its title, was a case between two bankers i.e. United
Commercial Bank and Bank of India. In that case appellant
bank was a bank for the buyer whereas the respondent	bank
was a bank for the seller. The facts were that Respondent 2
entered	into a contract to sell to Respondent 3 the goods
valued	at approximately Rs 86 lakhs pursuant to which	the
buyer opened a letter of credit with the appellant bank.
After dispatching the goods to various destinations to which
they were instructed to send, the seller
2 (1981) 2 SCC 766:(1981) 3 SCR 300
519
presented 20 sets of documents in the first lot and 27	sets
of documents in the second, the aggregate value of which was
equivalent to	the amount of the letter of credit.	The
appellant, who was the buyer’s bank refused to make payment
“except	under	reserve” pointing to a	discrepancy in	the
railway	receipts as regards the description of	goods.	On
instructions from the seller the respondent bank received
the money in respect of the first lot of 20 documents “under
reserve” and credited the amount to their account with a
specific notation that the amount was paid “under reserve”
as a result of discrepancies between the railway receipts
and the instructions in the letter of credit.
49.In respect	of the second	lot, the appellant bank
refused	payment on the ground of discrepancies in	the
railway	receipts as before as also on the ground that	some
of the railway receipts were “stale”.	In the meantime	the
appellant bank	asked the respondent to refund	the amount
paid in respect of the first lot of documents under reserve
because	the bills were not acceptable to the buyer due to
discrepancies.	Some correspondence ensued between	the
parties	and the bank; eventually on the faith of an
undertaking given by the seller the appellant bank paid	the
remainder amount in respect of the 27 bills as well”under
reserve” so that the value in respect of both the sets of
bills paid to the seller in two instalments was made “under
reserve”.
50.The	seller	filed the suit in the High Court. A few
days thereafter the appellant bank served a letter of demand
on the respondent bank for refund of the entire amount	paid
to it in respect of two sets of bills together with interest
thereon because, according to it, the bills of exchange	had
not been retired by the buyer for the reasons that	the
railway	receipts were stale; that the goods had not	been
supplied according to the terms of the agreement and	that
chemical analysis of the oil showed that it was not fit	for
human consumption.
51.The	respondent bank in turn wrote to the	seller	to
refund the whole amount whereupon the seller moved the	High
Court for the grant of an ex parte ad	interim injunction
restraining the appellant from recalling or receiving	the
amount	due from the respondent bank which was	granted. A
Single	Judge of the High Court made a temporary injunction
till the disposal of the suit filed by the seller on	the
view that the appellant was not entitled under the terms of
the letter of credit to unilaterally impose a condition of
the payment “under reserve” or refuse to pay to the seller
merely because of the alleged discrepancies.
52.On an appeal the Division Bench summarily dismissed the
appellant bank’s appeal with the result that	the seller
received the whole of the amount of the letter of credit as
well as bought the whole lot of goods for Rs 18.53 lakhs.
53.On the question whether the High Court should, in	a
transaction between a	banker	and a	banker, grant	an
injunction at	the instance of the	beneficiary of	an
irrevocable letter of credit restraining the issuing	bank
from recalling	the amount paid under reserve from	the
negotiating bank acting on behalf of the beneficiary against
a document of guarantee at the instance of the	beneficiary
this Court held that: (SCR headnote) (SCC p. 784, para 41)
520
“[T]he High Court was wrong in granting	the
temporary injunction restraining the appellant
bank from recalling the amount paid to	the
respondent bank.	Courts usually refrain	from
granting	injunction to restrain	the
performance of the contractual	obligations
arising out of a letter of credit or a	bank
guarantee	between one bank and another.	If
such temporary injunctions were to be granted
in a transaction between a banker and a
banker, restraining a bank from recalling	the
amount due when payment is made under reserve
to another bank or in terms of the letter of
guarantee or credit executed by it, the whole
banking system in the country would fail.”
54.In	U.P. Cooperative Federation	Ltd.	v. Singh
Consultants &	Engineers (P) Ltd.’ the facts were:	The
appellant, a State Government enterprise, on or about	May
17, 1983, entered into a contract with the respondent, a
private limited company, for the supply and installation of
a vanaspati manufacturing plant at a place in the district
of Nainital.	The contract bond contemplated guaranteed
performance of the work at various stages in accordance with
the time schedule prescribed and provided for completion and
commissioning of the plant after trial run by May 15, 1984.
According to the appellant, the time was essentially	and
indisputably the essence of the contract.
55.As per the terms and conditions of the contract bond,
according to the appellant, the respondent was to furnish a
performance bank guarantee for Rs 16.5 lakhs and yet another
bank guarantee for Rs 33 lakhs as security for	the monies
advanced by the appellant to the respondent for	undertaking
the work. Both these guarantees as also the contract	bond
entitled the appellant to invoke them and call for their
realisation and encashment on the failure of the respondent
to perform the obligations for which the appellant was	made
the sole judge.
56.It was alleged that the respondent defaulted at various
stages and finallyfailed to complete the work within the
stipulated time. The appellant invokedthe two	guarantees
one after the other, and thereafter proceeded to have	the
plant completed, etc. According to the appellant, the plant
could actually be commissioned for commercial production in
July/August 1985.
57.The respondent, on August 4, 1986, filed an application
under Section 41 of the Arbitration Act, 1940 (The Act) in
the Court of the Civil Judge, praying	for an injunction
restraining the appellant from realising and encasing	the
bank guarantees. The Civil Judge dismissed the application.
The respondent	filed a revision petition before the	High
Court,	which allowed the same, holding that the invocation
of the performance guarantees was	illegal, and	the
contentions of the appellant that the performance guarantees
constituted independent and separate contracts between	the
guarantor bank and the beneficiary and created	independent
rights,	liabilities and obligations under the guarantee
bonds themselves, as being “technical
3 (1988)1 SCC 174:(1988) 1 SCR 1124
521
pleas”.	The High Court, however, directed the	respondent
to keep alive the bank guarantee during the pendency of	the
arbitration proceedings.
58.The	appellant then moved this Court and this Court
through	Sabyasachi Mukharji and Shetty, JJ.	allowed	the
appeal; at page 1138 of the report Mukharji, J. observed as
under: (SCR headnote)
“Under the terms agreed to between	the
parties, there is no scope of injunction.	The
High Court proceeded on the basis that	this
was not an injunction sought against the	bank
but against the appellant. But the net effect
of the injunction is to restrain the bank from
performing the bank guarantee. That cannot be
done. One cannot do indirectly what one is
not free to do directly.	The respondent	was
not to	suffer	any injustice	which	was
irretrievable. The respondent can sue	the
appellant	for damages. There cannot be	any
basis in	the case for	apprehension	that
irretrievable damage would be caused, if	any.
His Lordship was of the opinion that this	was
not a case in which injunction should be
granted.	An irrevocable commitment either in
the form	of confirmed	bank guarantee	or
irrevocable letter of	credit	cannot	be
interfered with except if a case of fraud or a
case of	a question of apprehension	of
irretrievable injustice	has been made	out.
This is the well-settled principle of the	law
in England. This is also the	well-settled
principle	of law in India. No fraud and no
question	of irretrievable injustice	was
involved in the case.”
	(emphasis supplied)
The teamed Judge at pages 1141 and 1142 held as under:	(SCR
headnote)
“In order to restrain the operation either of
irrevocable letter of credit or of confirmed
letter of credit or of bank guarantee, there
should be a serious dispute and a	good
primafacie case of fraud and special equities
in the	form of preventing irretrievable
injustice between the parties; otherwise,	the
very purpose of	bank guarantees would be
negatived and the fabric of trading operation
would be jeopardised. The commitments of	the
banks must be honoured free from	interference
by the courts; otherwise, trust	in commerce
internal	and	international	would	be
irreparably damaged.	It is	only	in
exceptional cases, that is, in cases of fraud
or in cases of irretrievable injustice	that
the court should interfere. This is not a
case where irretrievable injustice would be
done by	enforcement of the bank guarantee.
This is also not a case where a strong prima
facie case of fraud in entering into a
transaction was	made out. The	High Court
should not have	interfered with the	bank
guarantee. The judgment and order of the High
Court set aside.	The order of the Civil Judge
restored.”	(emphasis in original)
59.Shetty, J.	concurring with Mukharji, J. noticed the
question involved at page 1143 of the report as under:	(SCR
headnote)
“Whether the obligation is similar to the	one
arising under a letter of credit?	Whether the
Court could interfere in regard to	such
obligation, and if	so, under	what
circumstances? These are the questions raised
in the appeal.”
522
	The learned Judge at pages 1 144 to 1	145
observed: (SCR headnote)
“The primary question for consideration is
whether the High Court	was justified	in
restraining the appellant from invoking	the
bank guarantees.	The basic nature of the case
relates to the obligations assumed by the bank
under the guarantees given to the appellant.
If under the law, the bank cannot be prevented
by the respondent from honoring	the credit
guarantees, the	appellant also	cannot	be
restrained from invoking the guarantees.	What
applies to the bank must equally apply to	the
appellant. Therefore, the frame of the	suit
by not implemented the bank cannot make	any
difference in the position of law. Equally,
it would be futile to contend that the court
was justified in granting the injunction since
it has found a prima facie case in favour of
the respondent. The question of examining the
prima facie case or balance of	convenience
does not arise if the court cannot interfere
with the unconditional commitment made by	the
bank in	the	guarantees in	question.”
	(emphasis in original)
The learned Judge further at pages 1145, 1146 and	1148
observed: (SCR headnote)
“The modern documentary credit had its origin
from letters of credit. The letter of credit
has developed over hundreds of years	of
international trade. It was intended	to
facilitate the transfer	of goods between
distant and unfamiliar buyer and seller.	It
was found difficult for a buyer to pay	for
goods prior to their delivery.	The bank’s
letter of credit came to bridge this gap.	In
such transactions, the seller (beneficiary)
receives payment from the issuing bank when he
presents	a demand as per the terms of	the
documents. The bank must pay if the documents
are in order and the terms of	credit	are
satisfied. The bank, however, was not allowed
to determine whether the seller had actually
shipped	the goods or	whether	the goods
conformed to the requirements of the contract.
Any dispute between the seller and the buyer
must be	settled	between themselves.	The
Courts, however, in carving out an exception
to this rule of absolute	independence,	held
that if	there has been a ‘fraud in	the
transaction’, the bank could dishonour
beneficiary’s demand for payment.	The Courts
have generally permitted dishonour only on the
fraud of	the beneficiary, not the fraud of
somebody else.
	In modem	commercial transactions, various
devices are used to ensure performance by	the
contracting parties. The traditional letter
of credit has taken a new meaning. Stand-by
letters of credit are also used	in business
circles.	Performance bond and guarantee	bond
are also	devices increasingly	adopted	in
transactions. The Courts have treated	such
documents	as analogous to letter of credit.”
(emphasis supplied)
Learned	Judge	at pages 1149 and 1150	again	observed as
under: (SCR headnote)
“Whether it is a traditional letter of credit
or a new device, like performance bond or
performance guarantee, the obligation of	the
bank
	523
appears to be the same. Since the	bank
pledges	its own credit, involving	its
reputation, it has no defence except in	the
case of fraud. The nature of the fraud	that
the courts talk	about is the fraud of an
‘egregious nature as to vitiate	the entire
underlying transaction’.	It is the fraud of
the beneficiary, not fraud of somebody else.
The bank	cannot be compelled to	honour	the
credit in such cases. In such cases, it would
be proper for the bank to ask the buyer to
approach	the court for an injunction.	The
court, however, should not lightly interfere
with the operation of irrevocable	documentary
credit. In order to restrain the operation of
irrevocable letter of credit, performance bond
or guarantee, there should be	a serious
dispute to be tried and there should be a good
prima facie act of fraud.” (emphasis supplied)
Learned Judge at page 1150 observed: (SCR headnote)
“The sound banking system may, however,
require more caution in the issuance	of
irrevocable documentary credits.	It would be
for the banks to safeguard themselves by other
means, and, generally, not for the courts to
come to their rescue with injunctions unless
there is established fraud. The appeal	must
be allowed, and the order of the Civil Judge,
restored.” (emphasis supplied)
60.We have referred to the observations of both Sabyasachi
Mukharji as well as Shetty, JJ. in extenso to emphasise that
in case of confirmed bank guarantees/irrevocable letters of
credit,	it cannot be interfered with unless there is fraud
and irretrievable injustice involved in the case and fraud
has to be an established fraud.	The expression “to prevent
irretrievable injustice” appears to have been taken from the
decision of the Court of Appeal in England in the case of
Elian and Rabbath (Trading as Elian & Rabbath) v. Matsas and
MatsaS4. The facts of that case were peculiar. The first
defendant, a vessel, was chartered by	Lebanese charterers
for carriage of plaintiffs’ cargo (consigned	to Hungary)
from Beirut to Rijeka.	Discharge of the cargo was delayed
at Rijeka and the shipowners exercised their lien on cargo
in respect of demurrage due to delay in discharge of cargo.
The third defendant-bank put up a guarantee in London in
favour of the second defendants, who were first	defendants’
London	agents,	to secure release of cargo. There was a
claim by Yugoslavians to distrain upon goods, involving	the
ship in further delay and master of the ship,	on lifting
original lien,	immediately exercised	another lien,	in
respect	of extra delay. Original lien was	raised	when
Hungarian buyers put up 2000 Pounds. Two years later	the
shipowners claimed arbitration with charterers to assess
demurrage for which the first lien was exercised and claimed
to enforce guarantee.	Plaintiff claimed declaration	that
guarantee was	not valid (as the original lien had	been
lifted)	and an injunction to restrain shipowners or their
agents	from enforcing guarantee. The shipowners and their
London	agents	as first and	second	defendants appealed
against	granting of injunction by Blain, J. It was held by
the Court of Appeal that it was a special case in which
court should
4 (1966) 2 Lloyd’s Rep 495
524
grant injunction to prevent what might be irretrievable
injustice. Lord Denning observed that although the shippers
were not parties to the bank guarantee, nevertheless	they
had a most important interest in it. If the Midland	Bank
Ltd., paid under this guarantee, they would claim against
the Lebanese Bank, who in turn would	claim	against	the
shippers. The shippers would certainly be debited with	the
account. On being so debited, they would have to sue	the
shipowners for breach of their promise express or implied to
release	the goods. Lord Denning posed the question: “Were
the shippers to be forced to take that course?” Or can	they
short-circuit the dispute by suing the shipowners at	once
for an	injunction? Lord Denning observed that it was a
special case in which injunction should be granted and	went
on to observe that there was a prima facie ground for saying
that the shipowners promised that, if the bank guarantee was
given, they would release the goods. He further went on to
observe that the only lien they had in mind at that time was
the lien for demurrage. But would anyone suppose that	the
goods would be held for another lien in respect of extra
delay.	His Lordship observed that “it can well be argued
that the guarantee was given on the understanding that	the
lien was raised and no further lien imposed, and that	when
the shipowners, in breach of that understanding imposed a
further	lien,	they were disabled from acting on	the
guarantee”. If we closely analyse the facts of that case,
irretrievable injustice which was made the basis for grant
of injunction really was on the ground that the guarantee
was not encashable on its terms when the buyers had	paid
2000 Pounds to lift the original lien.
61.Another matter came before this	Hon’ble	Court	in
General	Electric Technical Services Company Inc. v.	Punj
Sons (P) Ltd.5 The facts of the case are as follows.
62.The appellant’s contract with Indian Airlines included
the construction and	fabrication of aircraft testing
centre/engine repair centre in Delhi. For getting that work
done, the appellant entered into a contract with Respondent.
63.As per the contract, Respondent I was required to provide
performance bond equal to 30 per cent of the total value of
contract price, which was to be split up into	two
performance bonds partly to be released on completion of the
project, and the balance upon the	expiration of	the
warranty, and	to furnish a bank guarantee to	secure	the
mobilisation advance of 25 per cent of contract value.
64.Respondent I, instead of furnishing the two performance
bonds,	wrote a letter for a revised proposal, which	was
accepted by the appellant.
65.As the Respondent I failed to complete the project
within	the	stipulated time, as	per	contractual
specifications,	despite repeated opportunities,	the
appellant terminated Respondent 1’s right to continue	the
project and sought for encashment of the bank guarantee	for
Rs 1,06,12,500, which was issued to the appellant by	the
bank.
5 (1991) 4 SCC 230: (1991) 3 SCR 412
525
66.Respondent I filed a suit for injunction against the
appellant and the bank in the High Court and obtained an ex
parte injunction from the Single Judge, restraining the bank
and the appellant from encashing the bank guarantee.
67.When the ex parte injunction was vacated, Respondent	I
preferred an appeal to the Division Bench of the High Court.
The Division Bench allowedthe	appeal,	staying the
encashment of the bank guarantee till the disposal of	the
respondent’s suit.
68.On the question, whether the court was justified	in
restraining the bank from paying the appellant under	the
bank guarantee at the instance of Respondent I, allowing the
appeal of the appellant-company, this Court held as under:
“In the instant case, the High Court has
misconstrued the terms of the bank guarantee
and the nature of the inter-se rights of the
parties under the contract. The mobilisation
advance is required to be recovered by the
appellant from the running bills submitted by
the respondent. If the full mobilisation
advance has not been recovered, it would be to
the advantage of the respondent. Secondly,
the Bank is not concerned with the outstanding
amount payable by the appellant under the
running bills. The right to recover the amount
under the running bills has no relevance to
the liability of the Bank under the guarantee.
The liability of the Bank remained intact
irrespective of the recovery of mobilisation
advance or the non-payment under the running
bills. The failure on the part of the
appellant to specify the remaining
mobilisation advance in the letter for
encashment of bank guarantee is of little
consequence to the liability of the Bank under
the guarantee. The demand by the appellant is
under the bank guarantee and as per the terms
thereof. The Bank has to pay and the Bank was
willing to pay as per the undertaking. The
Bank cannot be interdicted by the court at the
instance of Respondent I in the absence of
fraud or special equities in the form of
preventing irretrievable injustice between the
parties. The High Court in the absence of
prima facie case on such matters has committed
an error in restraining the Bank from
honouring its commitment under the bank
guarantee.”
69.One	of the arguments in that case was that as per the
terms of bank guarantee it could not be encashed at	that
stage.	This Court at pages 416 to 418 noticed the terms and
conditions of the first bank guarantee which was towards the
performance of	the project and to	secure	mobilisation
advance of 25 per cent of the contract value. Again at page
418 the Court noticed the replaced second composite	bank
guarantee dated January 25, 1988 keeping the other terms of
the original	bank guarantee	dated	October	28,	1986
unchanged. The case of the plaintiff was that there was no
proper	demand	for payment of balance of the	mobilisation
advance nor was it mentioned in the letter of demand to	the
bank. It was also the case of the respondent that on terms
of the bank guarantee the stage had not reached to encash
it. This Court noticed at pages 419-420 of the report as
follows: (SCC p. 236, para 8)
526
“The second bank guarantee with which we	are
concerned	makes	a reference to the first
guarantee. It states that the guarantee is a
composite	bank guarantee for mobilisation of
advance and performance	bond.	It further
states that all the other terms and conditions
of the	original guarantee will remain
unchanged.”
70.The Court first decided that all the terms of the first
bank guarantee were there except that earlier guarantee	was
towards the mobilisation advance whereas the later guarantee
was a composite bank guarantee for both	performance of the
contract as well as for recovery of mobilisation advance.
The Court noticed how the liability under the guarantee will
get reduced from stage to stage by realisation from running
bills towards	mobilisation advance and under the first
guarantee itself the	bank had undertaken to	pay to	the
appellant the amount guaranteed without any demur merely on
demand	stating	that the amount is due by way	of loss or
damage	caused to or would be caused to or suffered by	any
breach	committed by the respondent on any of the terms or
conditions contained in the agreement or by reason of
respondent’s failure to perform the agreement and that	such
demand	shall be conclusive as regards the amount due	and
payable by the bank under the guarantee. The appellant	had
only sought to enforce the bank guarantee for	the balance
amount	of the	mobilisation advance on a complaint	that
Respondent I had failed to perform the contract as per terms
and conditions.	As mobilisation advance could be recovered
earlier	only from the running bills and since the contract
had been terminated, the balance of mobilisation advance was
sought	to be recovered from the bank guarantee. The	bank
had undertaken to pay this amount and in fact the bank	was
prepared by pay the same. It was in	these circumstances
that the Court accepted the appeal and observed that the law
has been settled in the aforesaid case of U.P.	Cooperative
Federation Ltd.3 and	again noticed the observations of
Mukharji, J. in that case and observed at page 421 that	the
High Court has misconstrued the terms of the bank guarantee
and the nature of the inter-se rights of the parties under
the contract. It was on the question whether the amount was
due under the terms and conditions of the bank guarantee
that the learned Judge speaking for the Court observed	that
in the absence of prima facie case on such matters the	High
Court committed error in restraining the bank from honouring
its commitment under the bank guarantee.
71.Shetty, J. speaking for the Bench noticed the earlier
observations of Mukharji, J. in the case of U.P. Cooperative
Federation Ltd.3 and stated that the nature of the fraud
that the courts talk about is fraud of an “egregious nature
as to	vitiate the entire underlying transaction”. It is
fraud of the beneficiary, not the fraud of somebody else.
72.Again in this very judgment Shetty, J. referred to the
observations of Mukharji, J. that there should be prima
facie case of fraud and special equities in the form of
preventing irretrievable injustice between the parties.
527
Mere irretrievable injustice without prima facie case of
established fraud is of no consequence in restraining	the
encashment of bank guarantee.
73.Mr Venugopal, learned counsel for the borrower referred
us to the decision in Itek Corpn. v. The First National Bank
of Boston etC.6 by the United States District Court,
Massachusetts reported	in 566 Federal Supplement 1210,
particularly observations at page 1217, which read thus:
“Because I find that Itek has demonstrated
that it has no adequate remedy at law, and
because I find that the allegations of
irreparable harm are not speculative, but
genuine and immediate, I am satisfied that
Itek will suffer irreparable harm if the
requested relief is not granted.”
74.The	facts in that case were that the exporter in USA
entered	into an agreement with Imperial Government of	Iran
and brought action seeking order terminating its liability
on stand-by letters of credit issued by American Bank in
favour of Iranian Bank as part of the contract.	The learned
District Court	held that the contractor was	entitled to
issuance of preliminary injunction.
75.It will be noticed that this judgment is on peculiar
facts of its own and the situation created after the Iranian
Revolution when the American Government cancelled the export
licence	in relation	to Iran as it related to	high
technology. As the American Government had cancelled	the
export licence in view of revolution in Iran and the Iranian
Government had	forcibly taken 52 American	citizens as
hostages and President Carter by executive order blocked all
Iranian	assets	subject to the jurisdiction of	the United
States	and also cancelled the export contracts,	the
plaintiff informed the importer in Iran invoking force
majestic but the Iranian importer in spite of it resorted to
encashment of the bank guarantee. The court was of the view
that even if claim for damages is decreed by the American
courts	situation in Iran was such that the decree will	not
be executable in Iran.	It was on these facts that the court
felt that it was a case where the plaintiff had demonstrated
that it has no adequate remedy at law and the allegations of
irreparable harm are	not speculative but genuine	and
immediate and the plaintiff would suffer irreparable harm if
the requested relief is not granted. The court also found
as a fact on page 1217 itself that “the uncontested facts in
the record, if proved at trial, appear to make out a prima
facie case of	fraud	within the meaning of	Section 5-
114(2)(b) and	held that under these	circumstances,	any
demand	on the guarantees or letters of credit	by Iranian
importer in March 1980 would necessarily	have	been
fraudulent”.
76.It is thus	clear	that this judgment is	based	on
peculiar facts, particularly of situation in the Government
of Iran which came into power after the revolution in	Iran
and its relations with the United States of America and in
any case on the prima facie finding of fraud being given by
the learned court read with the finding of irreparable	harm
which could not be avoided by adequate remedy at law due to
peculiar situation in Iran.
6 566 Fed Supp 1210, 1217
528
77.It will be noticed that the plea of the plaintiff was
that the contract will get frustrated due to	restrictions
imposed	for import and export by the American	Government.
Along with it the plea was of irretrievable injury which was
explained in the judgment also as to what it meant.
78.Mr Venugopal then	referred us to	the decision	of
Berger,	J. in	Handerson v.	Canadian Imperial Bank of
Commerce and Peat Marwick Ltd.7 Here again the	facts	were
peculiar. The plaintiff arranged an irrevocable letter of
credit	to fulfil his obligation to purchase 20 episodes of
two television shows from a production	company. Although
the shows were never produced and the	production company
went into bankruptcy, the receiver of the seller made demand
upon the bank for payment under the letter of credit and the
plaintiff brought an	application for an interlocutory
injunction to stop the bank from making payment. The court
granted	the interim injunction and held that the letter of
credit	is independent	of the	primary contract of	sale
between	the buyer and the seller. The issuing bank agreed
to pay upon presentation of documents, not goods. There is
an exception to this rule; the bank should not pay under the
credit	where it knows that the request for payment is	made
fraudulently in circumstances when there is no right to
payment. The case fell within this exception.	The bank had
been put in knowledge of the fact that the shows had	not
been produced and, therefore, the receiver was not entitled
to the proceeds. It will be noticed that this decision is
based on obvious fraud and this view was given by Berger, J.
after considering the case of Sztejn v. J. Henry Schroder
Banking Corpn.8
79.A decision	of New York	Supreme Court	in NMC
Enterprises, Inc. v. Columbia Broalcasting System, Inc.9 was
also referred	to by Mr Venugopal. Here again Fein, J.
observed that preliminary injunctive relief will be granted,
restraining bank from honouring a letter of credit, where a
prima facie showing has been made of fraud in the underlying
transaction and the plaintiff has further shown that it	may
be irreparably injured if the relief is not granted.
80.On the facts the Court had taken the view	that the
plaintiff had made a sufficient showing of fraud to justify
an injunction against the honouring of the letter of credit
covering the sale of stereo receivers and related equipment
where it appeared by affidavit that at the time the contract
was negotiated, the plaintiff was provided with brochures
containing technical performance specifications for	the
receivers including their continuous power-output ratings;
that the receivers did not comply with the representation as
to continuous	power output thereby reducing their value;
that an officer of the defendant had allegedly admitted that
defendant was	aware of the nonconformity prior to	the
execution of the contract and failed to disclose it to
7 40 British Columbia LR 318
8 (1941) 31 NY Supp 2d 631, 633
9 14 UCC Reporting Services 1427
529
the plaintiff; and that if the letter of credit was drawn up
or negotiated plaintiff might be forced into bankruptcy.
81.It will again be noticed that in this case the dispute
was between the supplier and the purchaser and the decision
is based on the facts found by the court for grant of
preliminary injunction.
82. Halsbury Fourth Edn., Volume 9, para 542	observes as
follows: “542.	Conditions and warranties.- The	predominant
modern
“542. Conditions and warranties.— The predominant modern
approach is to consider the nature of the terms of	the
contract in order to	decide	whether those	terms	are
conditions or warranties. Prima facie a breach of condition
entitles the innocent party to rescind the contract	and
claim damages for any loss he may have suffered, whereas a
breach of warranty only entitles him to damages.”
83.Section 12 of the Sale of Goods Act, 1930 provides the
difference between’condition’ and ‘warranty’ and reads	as
follows:
“12. Condition and warranty.- (1) A stipulation in a
contract of sale with reference to goods which are	the
subject thereof may be a condition or a warranty.
(2)A condition	is a stipulation essential to	the main
purpose of the contract, the breach of which gives rise to a
right to treat the contract as repudiated.
(3)A warranty	is a stipulation collateral to	the main
purpose of the contract, the breach of which gives rise to a
right to treat the contract as repudiated.
(4)Whether a stipulation In a contract of sale is	a
condition or a warranty depends in	each case on	the
construction of the contract. A stipulation may be a
condition, though called a warranty in the contract.”
Again Section	13 of the Sale of Goods	Act provides	when
‘condition’ is to be treated as ‘warranty’, relevant part of
sub-sections (1) and (2) thereof reads as under:
“13. When condition to be treated as warranty.- (1) Where a
contract of sale is subject to any condition to be fulfilled
by the seller, the buyer may waive the condition or elect to
treat the breach of the condition as a breach	of warranty
and not as a ground for treating the contract as repudiated.
(2)Where a contract of sale is not severable and the buyer
has accepted the goods or part thereof, the breach of	any
condition to be fulfilled by the seller can only be treated
as a breach of warranty and not as a ground for rejecting
the goods and treating the contract as	repudiated, unless
there is a term of the contract, express or implied, to that
effect.”
84.It will be noticed that in the present case prima facie
the provision for capacity of the power plant being of	108
MW was	a condition. Therefore, the plaintiff	could	have
repudiated the contract as provided in Section 12(2) of	the
Sale of Goods Act or treated as a warranty by	waiving	the
condition or
530
elect to treat the breach of the condition as a breach of
warranty and not as a ground for treating the	contract as
repudiated.
85.In the present case the plaintiff has not	repudiated
the contract.	In fact it is working with the	power plant
and, therefore, the breach of condition has been treated by
the plaintiff as a breach of warranty and in view of Section
12(3) of the Sale of Goods Act, the breach of warranty gives
a right to claim for damages but not to a right to reject
the goods and treat the contract as repudiated. Even	the
prayer	in the plaint is for diminution of the price of	the
power plant and the relief is based on Section 59 of	the
Sale of Goods Act.
86.We have already held that the contracts between the
lenders and the borrower are not vitiated by any fraud	much
less established fraud and	there is no question	of
irretrievable injury.	Therefore, there was no	reason	for
the High Court to set aside the order of the trial court.
Again there is no case of any irretrievable injury either of
the type as held in the case of Itek Corpn.6 as there is no
difficulty in the judgment of this country being executable
in the courts in Sweden.
87.The	High Court was not right in	working on mere
suspicion of fraud or merely going by the allegations in the
plaint	without	prima facie case of fraud being spelt	out
from the material on record.
88.The	High Court was also in error in considering the
question of balance of convenience. In law relating to bank
guarantees, a	party seeking injunction from encashing of
bank guarantee by the suppliers has to show prima facie case
of established fraud and	an irretrievable injury.
Irretrievable injury is of the nature as noticed in the case
of Itek Corpn.6 Here there is no such problem. Once	the
plaintiff is able to establish fraud against the suppliers
or suppliers-cum-lenders and obtains any decree for damages
or diminution in price, there is no problem for effecting
recoveries in a friendly country where the bankers and	the
suppliers are located.	Nothing has been pointed out to show
that the decree passed by the Indian Courts could not be
executable in Sweden.
89.The High Court totally ignored the irretrievable injury
which will be caused to defendant 12 in not honouring	the
bank guarantee	in international market which may cause
grievous and irretrievable damage to the interest of	the
country	as opposed	to the	loss of money to	the
borrower/plaintiff. There was no question of	defendant 4
not making any demand.	The instalments for repayment of the
loans had already been fixed and liable to be paid without
demand	by defendant 4. Defendant 12 is under a duty to	pay
the instalments regularly on a fixed date without any demand
to defendant 4.
90.We may make it clear that our views are only	tentative
and prima facie for the purpose of the decision of	the
application for injunction and should not be construed as
expression of	opinion at all on the merits of	the
controversy between the plaintiff and the defendants.
91.For	the reasons stated above the appeal is	accepted;
the judgment and order of the High Court dated October	II,
1991 is set aside and that of the
531
trial court dated August 14, 1991 is restored and	the
application of the borrower/plaintiff for interim injunction
against the lenders is dismissed with costs.
532