High Court Punjab-Haryana High Court

The Punjab Urban Planning And … vs Abn-Amro Bank on 11 November, 2009

Punjab-Haryana High Court
The Punjab Urban Planning And … vs Abn-Amro Bank on 11 November, 2009
R.S.A.No. 1811 of 2007 (O&M)                                           1



      In the High Court of Punjab and Haryana at Chandigarh


                          R.S.A.No. 1811 of 2007 (O&M)
                          Date of decision: 11.11.2009



The Punjab Urban Planning and Development Authority

                                                             ......Appellant

                           Versus


ABN-AMRO Bank
                                                           .......Respondent


CORAM: HON'BLE MRS. JUSTICE SABINA


Present:    Mr. A.K.Chopra, Sr.Advocate with
            Ms.Shilpa Malhotra, Advocate,
            for the appellant.

            Mr.R.S.Rai, Sr.Advocate, with
            Mr.Gautam Dutt, Advocate,
            for the respondent.

                  ****

SABINA, J.

Plaintiff -appellant filed a suit for recovery of

Rs.65,58,981/- with future interest @ 17% and for declaration. The

suit of the plaintiff was decreed by the Civil Judge (Jr.Divn.),

Chandigarh vide judgment and decree dated 3.10.2001. In appeal,

the said judgment and decree were set aside by the Additional

District Judge, Chandigarh vide judgment and decree dated
R.S.A.No. 1811 of 2007 (O&M) 2

10.1.2007 and the suit of the plaintiff was dismissed. Hence, the

present appeal by the plaintiff.

Brief facts of the case, as noticed by the lower appellate

Court in para Nos. 2 to 4 of its judgment, are as under:-

“2. Tersely put, the plaintiff/respondent filed the

suit for recovery of Rs.65,58,981/- with future interest @

18% and for declaration against the appellant on the

averments that the Erstwhile Department, the Punjab

Housing Development Board, a Department of

Government of Punjab paid the appellant bank a sum of

Rs.10 crores under cover of a letter dated 28.2.1992. It is

averred that the agreement/waiver dated 7.7.1993

between the plaintiff and defendant is hit under Section

13 to 19-A of the Contract Act and is not binding on the

plaintiff. An amount of Rs.10 crores was lying in various

banks belonging to the board earning his nominal interest

and hence the board in its meeting decided to invest an

amount of Rs.10 crores in some government Securities in

order to earn more interest and hence the board in its

meeting decided to invest an amount of Rs.10 crores in

some Government Securities in order to earn more

interest. The defendant vide their letter dated 24.2.1992

approached the board with lucrative terms. The bank,

vide their letter dated 26.2.1992 confirmed the terms and
R.S.A.No. 1811 of 2007 (O&M) 3

conditions of the board for investment of payment as

conveyed vide letter dated 25.2.1992, except that the

locking period would be 180 days. Consequently, the

plaintiff vide its letter dated 28.2.1992 invested Rs.10

crores on the terms and conditions contained in the letter

dated 25.2.1992. The said amount was withdrawn from

the various banks of the board and passed on to the

defendant bank for 180 days only. Vide letter dated

12.3.1992, the defendant informed the plaintiff that they

had purchased on behalf of plaintiff 17% NPC bonds at

the base rate of Rs.97/- per bond for an amount of

Rs.9,75,58,904.11 paise. It was also intimated that

balance of Rs.24,41,095.89 paise could not be invested

and hence he has put into 46 days fixed deposit carrying

11% interest. Plaintiff vide letter dated 9.4.1992

demanded return of the amount of Rs.24,41,095.89 paise

which had been invested by the defendant against the

instructions @ 17% interest. On 8.5.1992, the defendant

was remained for return of 17% interest. The defendant

was also requested to confirm of purchase of NPC bonds

@ 17% and send complete details of the NPC bonds

alongwith date of maturity. The defendant vide their letter

dated 12.5.1992 returned the balance amount of

Rs.24,76,982.75 paise with interest of 11%. However, an
R.S.A.No. 1811 of 2007 (O&M) 4

amount of Rs.11,167.50 paise was deducted as tax and

Rs.1500/- was deducted as draft charges which amount

to the breach of terms. It is further averred that the

defendant intentionally and fraudulently concealed the

rate of interest payable on the bonds. The defendant had

never been instructed in any manner by the board to

invest in any of the securities carrying less tan 17%

return. The plaintiff had been writing letters to the

defendant on various occasions to depict the correct

picture, however, the plaintiff received letter dated

28.8.1992 from the defendant vide which the defendant

for the first time disclosed that IRFC bonds carried 9%

interest which as a shock to the plaintiff and the same

was protested. The plaintiff had issued registered letter

dated 13.11.1992 demanding photocopies of the

securities of the bonds so far purchased by the

defendant. Also vide letter dated 25.11.1992 against

initiated the defendant and demanded the deduction

made from the interest as security etc. so keeping in view

the conduct of the defendant, the defendant finally on

9.2.1993, called back the entire amount along with

interest immediately but the defendant did not respond to

the letter of the plaintiff dated 9.2.1993. The registered

letter dated 10.3.1993 was again sent to the defendant
R.S.A.No. 1811 of 2007 (O&M) 5

calling back to the entire loan with interest. Despite

various letters, the defendant kept quite and ultimately a

registered letter dated 26.4.1993 was again sent and the

plaintiff realized from the conduct of the defendant that

the entire principle and interest seems to be unsafe and

started contacting defendant personally. The plaintiff

apprehended a risk of the entire amount and defendant

wanted to make a profit in the compelling circumstances,

dictated its terms such as issue of waiver, full and final

agreement before release of the entire amount. Under

the said circumstances, the plaintiff had to agree to save

the investment, though the plaintiff was not willing to forgo

him claim and consent of the plaintiff was obtained under

coercion, fraud, misrepresentation and under compelling

circumstances. Consequently, it is prayed that an amount

of Rs.42,31,450/- was due as principle from the date of

payment made by the defendant and Rs.23,27,530/- were

due as interest @ 17% on the balance of the principle

amount and further interest @ 17% on the said amount

as the defendant was utilizing the said amount for

commercial purposes from the date of filing of present

suit till the date of realization and prayer for recovery of

total amount to the tune of Rs.65,58,980/- has thus been

made.

R.S.A.No. 1811 of 2007 (O&M) 6

3. Upon notice, the bank has come forward with

the plea that the board had paid the bank a sum of

Rs.10 crores in terms of various instalments, sent

under cover of a letter dated 28.2.1992 on the

conditions as follows:-

a) The funds will be kept by the bank

or invested in Government Securities/Unit

Trust of India and tax free public sector

undertaking bonds;

b) The investment would be for 180

days and the bank would guarantee return of

17% on the investment for that period;

c) If required by the board, the money

could be made available to the board earlier

with whatever return becomes due on

deposits at that time.

4. It is also asserted that at the request of the

board, the bank with a view to purchase 17% NPC bonds

@ Rs.97/- per bond for the benefit of the board made

payment of Rs.9,75,58,904.11 paise by bank which

favour Andhra Bank through M/s Naresh K.Aggarwala

and Co., its share brokers and the balance sum of

Rs.24,41,095.89 paise in deposit for the board pending its

instructions. However, the bank did not receive the 17%
R.S.A.No. 1811 of 2007 (O&M) 7

NPC bond either from the Andhra Bank or from M/s

Naresh K.Aggarwal & Co. who instead delivered by way

of alternative security to the bank 9% tax free IRFC bonds

covered by a letter of allotment no.016 and a transfer

deed signed by Karur Vyasa Bank Limited, the registered

holder of the said IRFC bond. The IRFC bonds were

presented by the bank to the IRFC for registration in the

name of the bank for the benefit of the board but before

the IRFC bonds could be registered in the name of the

bank mentioned above, the Standard Chartered Bank

also lodged a claim on these bonds on the ground that

they had been purchased by it from Karur Vyasa Bank

Limited against an existing transaction. Thereafter, the

Standard Chartered Bank instituted a suit in the Bombay

High Court inter alia against the bank and IRFC for an

injunction restraining the registration or transfer of the

IRFC bonds to the bank. The appellant bank has also

instituted rectification proceedings against IRFC before

the Company Law Bord for the registration of the IRFC

bond. The bank had also instituted other legal

proceedings against the Andhra Bank for refund of the

money paid to it, interest and other reliefs. At the request

of the Board on or about 12.5.1992, appellant bank

returned to the Punjab Housing Development Board
R.S.A.No. 1811 of 2007 (O&M) 8

(respondent predecessor in interest) a sum of Rs.24,76,982.75

paise inclusive of interest after requisite deductions. It is

further asserted that on or about 9.9.1992, the bank paid the

Punjab Housing Development Board a sum of Rs.82,92,507/-

as and by way of guaranteed return on the investment @ 17%

p.a. on the investment of Rs.9,75,58,904.11 paise in the said

IRFC bonds. The 180 days investment expired on or about

September 3, 1992. The board requested that the said

investment be continued for a further 6 months upto March 3,

1993 in the same securities (i.e. the said IRFC bonds). The

Board, thereafter, on expiry of the extended 6 months period of

investment demanded repayment of the balance

Rs.9,75,58,904.11 paise and interest thereon and stated that

the Board was not interested in the said IRFC bonds or in any

litigation relative thereto or in assuming any risk with

respect thereto, and that it was only willing to accept one

time payment in full and final settlement of its claims with

respect to the said investment. Pursuant thereto, various

negotiations were held between the senior officials of the

appellant bank and the board and it was agreed that the

appellant bank would pay a further sum of

Rs.10,77,82,542.11 paise in additional to the sums

already paid (making a total payment of

Rs.11,85,64,699.36 paise) i.e. Rs. 10,77,82,542.11 paise

+ Rs.24,76,982.75 paise + Rs.11,167.50 paise + Rs.1,500/- +
R.S.A.No. 1811 of 2007 (O&M) 9

Rs.82,92,507/-) by the bank to the board in full and final

settlement of the board’s claim against the bank. This

culminated in a settlement as recorded in a letter dated

July 7, 1993 addressed by the Board to the bank. It is

further submitted that against and pursuant to delivery to

the bank of the board’s aforesaid letter dated 7.7.1993

and another letter of the same date instructing the bank to

make payment by banker’s cheque drawn in favour of the

“Corporation Bank, A/c Punjab Housing Development

Board, Chandigarh” and on the basis of the

representations therein, the appellant paid the board a

sum of Rs. 10,77,82,542.11 paise by way of banker’s

cheque drawn in favour of the “Corporation Bank, A/c

Punjab Housing Development Board, Chandigarh” in full

and final settlement of all claims of the board in respect of

or arising out of or in connection with the said investment.

All other allegations and assertions put forth by the board

have specifically been denied and prayer for dismissal of

the claim of the plaintiff has, thus, been made.”

On the pleadings of the parties, following issues were

framed by the trial Court:-

1. Whether the plaintiff is entitled for recovery of

Rs.65,58,981/- from the defendant along with interest, if

so at what rate? OPP
R.S.A.No. 1811 of 2007 (O&M) 10

2. Whether the plaintiff is entitled for the

declaration that agreement/waiver letter dated

7.7.1993 between the parties is hit by the Sections 13

to 18 and 19-A of the Contract Act? OPP

3. Whether the suit of the plaintiff is

maintainable? OPP

4. Whether the suit has been instituted by a

competent person? OPP

5. Whether the plaint has been verified in

accordance with law? OPP

6. Whether this Court has territorial jurisdiction to

try and entertain the suit? OPP

7. Whether the suit is barred by the principle of

estoppel? OPP

8. Whether the suit is filed beyond the period of

limitation? OPD

9. Relief.

After hearing learned senior counsel for the parties, I am

of the opinion that the present appeal deserves to be dismissed.

The plaintiff-Board had agreed to invest a sum of Rupees

Ten Crores in Government securities with the bank. The said

amount was invested by the bank on behalf of the Board. As per

letter Ex.P-5, an amount of Rs.9,75,58,904.11 (Rupees nine crores

seventy five lakhs fifty eight thousand nine hundred four and paise
R.S.A.No. 1811 of 2007 (O&M) 11

eleven only) was invested by the bank by purchasing 17% NPC

bonds at a base rate of Rs.97/- per bond. The amount of

Rs.24,41,095.89 P. was invested in FDR. However, the Board was

given the liberty to withdraw the said amount invested in the FDR.

Vide Ex.P-6, it was intimated to the Board that, in fact, the bonds had

been purchased on behalf of the Board i.e. Indian Railway Finance

Corporation Bonds instead of NPC bonds. A dispute arose between

the parties and ultimately after a lot of negotiations, a settlement took

place between the parties.

Ex.P-27, whereby the plaintiff-Board had accepted

Rs.10,77,82,542.11 P. in full and final settlement of all claims reads

as under:-

1. Whereas the Punjab Housing Development

Board (hereinafter called the ‘Board’) had public funds

amounting to Rs.10,00,00,000/- (Rupees ten crores

only) available for a short term investment, the Board

paid the said amount to ABN AMRO Bank (hereinafter

called the ‘Bank’) for investment in Government

securities insuring a return of at least 17% p.a.

2. And whereas at the request of the Board,

the Bank with a view to purchase 17% (seventeen

percent) NPC Bonds at the rate of Rs.97/- (Rupees

ninety seven only) per bond for the benefit of the Board

made payment of Rs.9,75,58,904.11 (Rupees nine
R.S.A.No. 1811 of 2007 (O&M) 12

crores seventy five lakhs fifty eight thousand nine

hundred four and paise eleven only) by Banker’s

cheque favouring Andhra Bank through M/s Naresh

K.Aggarwala and Company, its share brokers, and

returned the Board the balance sum of

Rs.24,41,095.89.

3. And whereas the Bank did not receive the

17% NPC Bonds either from Andhra Bank or the said

M/s N.K. Aggarwala & Co. who instead delivered by

way of alternate security to the Bank 9% (nine percent)

tax free IRFC (Indian Railway Finance Corporation)

Bonds covered by a letter of Allotment No. 016 and a

Transfer Deed signed in blank by Karur Vyasa Bank,

the registered holder of the said IRFC Bonds

(hereinafter called the ‘IRFC Bonds’)

4. And whereas the IRFC Bonds were

presented by the Bank to the IRFC ( Indian Railway

Finance Corporation) for registration in the name of the

Bank for the benefit of the Board, but before the IRFC

Bonds could be registered in the name of the Bank as

aforesaid, the Standard Chartered Bank also lodged a

claim on these bonds on the ground that they had been

purchased by it from Karur Vyasa Bank against an

existing transaction.

R.S.A.No. 1811 of 2007 (O&M) 13

5. And whereas, as stated by the Bank, the

Standard Chartered Bank thereafter filed a suit in the

Bombay High Court inter alia against the Bank and

IRFC for an injunction restraining the registration or the

transfer of the IRFC Bonds to the Bank.

6. And whereas the Bank has also instituted

rectification proceedings agaisnt IRFC before the

Company Law Board for the registration of the IRFC

Bonds.

7. And whereas legal proceedings are bound

to involve substantial time and the Board is in

immediate need of the aforementioned Public Funds

for the execution of its various schemes, and is

consequently, desirous of entering into some

arrangements with the bank by which it could get the

immediate return of its capital employed in the

purchase of the IRFC Bonds together with such

reasonable return as the circumstances permit.

8. And whereas there have consequently been

protracted negotiations between the Bank and the

Board resultant upon which it has been agreed that the

Bank would immediately return the principal amounting

to Rs.9,75,58,904.11 to the Board. The interest would

be calculated at the rate of 17% p.a. For the first six
R.S.A.No. 1811 of 2007 (O&M) 14

months upto 3rd September 1992, which amounts to

Rs.82,92,507/- (which has already been received by

us) and for the balance period i.e. 4th September 1992

till date of payment of the principal amount, interest

would be paid at the rate payable on fixed deposits of

this length of time, which, calculated at the rate of 12%

per annum comes to Rs. 1.02,23,638/-. Also in case

and as and when the IRFC Bonds are transferred in the

name of the Bank or Andhra Bank returns the moneys

due to the Bank together with interest, the Bank would

additionally make a payment of the interest differential

between the rate of 17% p.a. and the fixed deposit rate

for the balance period i.e. 12 ½% p.a. amounting to

Rs.36,80,510/-. Interest on this differential amount of

Rs.36,80,510/- would be paid to us by the Bank at the

rate applicable to fixed deposits of the period for which

the amount is retained by the Bank, in accordance with

the provisions of this para, indicated above, provided

the Bank also likewise receive interest on its interest

claims.

That subject to the provisions of this

paragraph as indicated above, the Board would accept

payment as above in full and final settlement of its claims

arising out of or in connection with the said investment,
R.S.A.No. 1811 of 2007 (O&M) 15

and for which the Board would furnish the Bank a

disclaimer and waiver as hereinafter appearing.

That the Bank, shall from time to time, and

not atleast less than once in a month, intimate the

position and progress made in the matter of settlement of

claims arising out of the purchase of these IRFC Bonds.

9. And whereas pursuant to the said

settlement, the Bank has paid to the Boards a sum of

Rs.10,77,82,542.11 (Rupees ten crores seventy seven

lakhs eighty two thousand five hundred forty two and

paise eleven only) in full and final settlement of the

Board’s claims against the Bank arising out of or in

connection with the said investment (the receipt of

which in full and final settlement, as aforesaid, the

Board hereby admits and acknowledges) and

consequently the Board is executing the discharge and

waiver as hereinafter appearing.

10. Now, therefore, we the Punjab Housing

Development Board acting through the Housing

Commissioner, Punjab Housing Development Board do

hereby accept the said sum of Rs.10,77,82,542.11

(Rupees ten crores seventy seven lakhs eighty two

thousand five hundred forty two and paise eleven only)

in full and final settlement of all claims of the Punjab
R.S.A.No. 1811 of 2007 (O&M) 16

Housing Development Board in respect of or arising out

of or in connection with the said investment of

Rs.9,75,58,904.11 (Rupees nine crores seventy five

lakhs fifty eight thousand nine hundred four and paise

eleven only) on behalf of the Board and do confirm and

declare that the Bank shall be entitled at its discretion

to demand, sue for, enforce, settle compromise or

otherwise howsoever deal with any and all matters

arising out of or concerning the same without any right

in the Board in respect of the usufructs, proceeds or

benefits of such demand, suit enforcement, settlement,

compromise or other dealing(s) and the Board hereby

disclaims, waives and relinquishes in favour of the

Bank any and all rights and claims whatsoever that it

may have with respect thereto.”

Thus, the parties, after negotiations, had arrived at a

compromise and the plaintiff-Board had accepted Rs.

10,77,82,542.11 P. in full and final settlement of all the claims. The

case of the plaintiff-Board is that it had not signed the settlement of

free will. The settlement had been arrived due to coercion and

compelling circumstances. However, the said plea of the plaintiff-

Board was rightly rejected by the learned Additional District Judge as

the parties had arrived at a compromise after negotiations. There

was no question of fraud, coercion or undue influence having been
R.S.A.No. 1811 of 2007 (O&M) 17

exercised by the bank on the plaintiff-Board. The plaintiff-Board

failed to establish as to what fraud or mis-representation had been

effected on them which induced them to sign the agreement. Senior

officials of the Board had participated in the negotiations and

accepted the conditions of the settlement. Learned Additional

District Judge, thus, rightly dismissed the suit of the plaintiff-Board for

recovery.

No substantial question of law arises in this regular

second appeal. Accordingly, the same is dismissed.

(SABINA)
JUDGE
November 11, 2009
anita