Citation : 2022 Latest Caselaw 11360 Bom
Judgement Date : 10 November, 2022
COMSSL22094-22 +.DOC
Santosh
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
IN ITS COMMERCIAL DIVISION
SANTOSH SUMMONS FOR JUDGMENT NO. 30 OF 2022
SUBHASH
KULKARNI WITH
Digitally signed by
SANTOSH
INTERIM APPLICATION (L) NO. 22101 OF 2022
SUBHASH
KULKARNI
Date: 2022.11.10
IN
20:48:02 +0530
COMM SUMMARY SUIT (L) NO. 22094 OF 2022
Suresh K. Jogani ...Plaintiff
Versus
Champalal K. Vardhan ...Defendant
Dr. Birendra Saraf, Senior Counsel, a/w Mr. Muttahar Khan,
i/b Mr. Dharmesh Joshi, for the Plaintiff/Applicant.
Mr. Mayur Khandeparkar, a/w Mr. Vikramjit Garewal, Mr.
Paresh Shah and Ms. Meghna Mehta i/b M/s. Shah and
Sanghavi, for the Defendant.
CORAM: N. J. JAMADAR, J.
RESERVED ON: 5th SEPTEMBER, 2022 PRONOUNCED ON: 10th NOVEMBER, 2022 ORDER:-
1. This commercial division summary suit is instituted for
recovery of a sum of Rs.1,21,34,890/- along with further interest
at the rate of 15% p.a. from the date of the suit till payment
and/or realization based on the confirmation of the liability.
2. The material averments in the plaint can be summarised
as under:
COMSSL22094-22 +.DOC
(a) The plaintiff is primarily engaged in the business of
real estate. Defendant is also primarily engaged in the business
of real estate.
(b) The families of the plaintiff (Jogani) and that of the
defendant (Vardhan) have had familial relations for several
decades as the patriarchs of both the families Mr. Kaulchand
Jogani and Mr. Champalal Vardhan, the defendant, have been
friends. The plaintiff and other members of Jogani family had
advanced amounts to the defendant and his family members
and firm by way of friendly loans, as and when demanded, on
mutually agreeable terms to assist them in tiding over financial
difficulties.
(c) As a part of the aforesaid arrangement, in the month
of February-2008 the plaintiff had advanced a sum of
Rs.50,00,000/- to the defendant. The latter had agreed to pay
interest and, as agreed, did pay interest at the rate of 12% p.a.
at the end of every financial year upto 31 st March, 2016. The
defendant also executed confirmation of accounts at the end of
each financial year commencing from FY-2007-2008 to FY-
2015-2016. In the confirmation of accounts also the amount
charged and paid towards interest at the rate of 12% p.a. has
been duly reflected.
COMSSL22094-22 +.DOC
(d) In April-2016, the plaintiff recalled the loan.
However, the defendant expressed his inability to repay the loan
on account of liquidity crunch and assured to pay interest at an
enhanced rate at 15% p.a. Accordingly, charge of interest at
15% p.a. was reflected in the confirmation of the accounts for
the year ending 31st March, 2017. Defendant also deposited TDS
on the interest component at 15% p.a. for FY-2016-2017.
However, defendant did not, in fact, pay interest to the plaintiff.
Upon further representation and persuasion of the defendant,
the plaintiff, in good-faith, and having regard to the
longstanding familial relations between Jogani and Vardhan
families deferred the claim for interest. Thus, for the FY-2017-
2018 to FY-2020-2021, the defendant executed the confirmation
of accounts for the amount of Rs.57,60,417/- only. This
mechanism was resorted to as the defendant would then be not
required to deposit TDS on the accrued interest.
(e) From the year 2020 onwards, however, the defendant
started to avoid the plaintiff. Despite assurances the defendant
failed to repay the principal amount and the interest accrued
thereon. Thus, the plaintiff addressed a letter on 8 th September,
2021 calling upon the defendant to repay the principal amount
of Rs.50,00,000/- along with interest accrued thereon at the
COMSSL22094-22 +.DOC
rate of 15% p.a. with effect from 1st April, 2017. In the reply
dated 28th September, 2021 though the defendant admitted the
debt, yet raised a false plea that in a meeting in the month of
July-2021, it was mutually agreed between the parties that the
defendant would repay only the principal sum of Rs.50,00,000/-
by 31st December, 2023.
(f) The plaintiff claimed to have categorically
controverted the aforesaid claim on behalf of the defendant by
addressing a letter dated 20th October, 2021. In response
thereto, defendant no.1 again reiterated the alleged mutual
understanding between the parties, without disputing the
liability. Hence, this suit.
(g) Along with the suit, the plaintiff has filed an
application purportedly under Order XXXVIII Rule 5 of the Code
of Civil Procedure, 1908 ("the Code") seeking, inter alia, a
direction to deposit the amount of Rs.1,21,34,890/-, provide
security for suit claim, and also to restrain the defendant from
alienating or otherwise disposing of his assets and properties.
3. Upon the service of writ of summons, the defendant
entered appearance. Thereupon the plaintiff has taken out the
summons for judgment. The defendant has filed an affidavit-in-
reply seeking an unconditional leave to defend the suit.
COMSSL22094-22 +.DOC
4. First and foremost, the tenability of the suit under Order
XXXVII of the Code is assailed on the ground that there is no
agreement to pay interest on the amount advanced by the
plaintiff. The institution of the suit without resorting to
mandatory pre-institution mediation, the defendant contends, is
barred by the provisions contained in Section 12A of the
Commercial Courts Act, 2015 ("the Act, 2015"). The defendant
contends that the loan, which was advanced in the year 2008,
has allegedly been recalled in the year 2016. In this backdrop,
the institution of the suit, without pre-institution mediation, in
the absence of any averment in the plaint contemplating an
urgent interim relief, is in teeth of Section 12A of the Act, 2015.
5. The suit is also stated to be barred by limitation.
According to the defendant, the averments in the plaint on the
aspect of limitation are mutually destructive. At one breath, the
plaintiff avers that the loan was recalled in the month of April-
2016. At another breath, the plaintiff has endeavoured to rely
upon the letters dated 28th September, 2021 and 30 th October,
2021 to breath life into the suit. However, the reliance on the
letters is misplaced as the instant claim is not in accordance
with the alleged confirmation of accounts for the year 2016-
2017, which the plaintiff wants the Court to read along with the
COMSSL22094-22 +.DOC
alleged acknowledgment of the liability in the letters dated 28 th
September, 2021 and 30th October, 2021. Therefore, the suit is
wholly time-barred.
6. On merits, the defendant categorically contends that in
the correspondence dated 28th September, 2021 and 30th
October, 2021, the defendant has specifically referred to the
mutual agreement between the parties that no further interest
shall be charged and payable from 2017 onwards and that only
principal amount would repaid by December-2023. The said
agreement, according to the defendant, constitutes a novation of
the contract and, thus, the suit is premature.
7. Lastly, the defendant contends that the suit is barred by
the provisions contained in Section 13 of the Maharashtra
Money-lending (Regulation) Act, 2014 ("the Money-Lending Act,
2014") as the plaintiff has been carrying on business of Money-
lending sans a valid licence. On this sole count, the defendant
is entitled to an unconditional leave to defend the suit.
8. An affidavit-in-rejoinder is filed by the plaintiff
controverting the contentions in the affidavit-in-reply.
9. I have heard Dr. Saraf, the learned Senior Counsel for the
plaintiff and Mr. Khandeparkar, the learned Counsel for the
defendant, at some length. With the assistance of the learned
COMSSL22094-22 +.DOC
Counsel for the parties, I have perused the pleadings, affidavits-
in-reply and rejoinder thereto and the documents placed on
record.
10. It may be apposite to note uncontroverted facts before
considering the rival submissions. The fact that the plaintiff had
advanced a sum of Rs.50,00,000/- is incontrovertible. No
endeavour is made on behalf of the defendant to contest the fact
that the said amount was advanced by way of loan. Though the
defendant has endeavoured to controvert the claim for interest
on the said loan yet, indisputably, interest was charged and paid
on the said amount at the rate of 12% p.a. till the year 2016.
The confirmation of accounts admittedly executed on behalf of
defendant no.1 for the FY-2007-2008 to FY-2010-2011 and FY-
2015-2016, wherein the principal loan amount along with
interest component charged at the rate of 12% p.a. have been
distinctly shown, seal the issue on both the quantum of the
principal amount and application and payment of interest
thereon. The parties are not at issue over the fact that interest
was charged at the rate of 15% p.a. for the FY-2016-2017. Nor
there is any controversy over the execution as such of the
confirmation of accounts for the FY-2017-2018, FY-2018-2019,
FY-2019-2020 and FY-2020-2021. For all four years, the
COMSSL22094-22 +.DOC
outstanding amount stood freezed at Rs.57,60,417/-, the closing
balance as of 31st March, 2017.
11. At the core of the controversy is the liability to pay interest
on the said amount of Rs.57,60,417/- at the allegedly agreed
rate of 15% p.a. with effect from 1 st April, 2017. The defendant
contends that it was agreed between the parties that no interest
shall be charged and paid on the said amount and, secondly, it
was also mutually agreed between the parties that the
defendant would repay only the principal amount of
Rs.50,00,000/-, by December, 2023.
12. In the light of the aforesaid uncontroverted facts and core
controversy, the submissions canvassed on behalf of the parties
deserve consideration. Dr. Saraf, the learned Senior Counsel for
the plaintiff, would urge that in the light of the indubitable
advance of the loan amount and confirmations of the liability by
executing successive balance confirmations, comprising the
principal amount as well as interest thereon, at agreed rate, and
also the acknowledgment of the liability in response to the
demand notice addressed on behalf of the plaintiff, vide replies
dated 28th September, 2021 and 30th October, 2021, there is no
semblance of contest. Faced with such situation, according to
COMSSL22094-22 +.DOC
Dr. Saraf, the defendant has resorted to technical and
disingenuous defences.
13. Dr. Saraf urged that the challenge to the institution of the
suit, for want of pre-institution mediation, does not deserve any
countenance as alongwith the plaint the plaintiff filed an
application for urgent interim relief. Resultantly, the interdict
contained in Section 12A of the Act, 2015 does not come into
play. The defence of illegal money-lending, according to Dr.
Saraf, in the fact of the case, can only be said to be sham and
illusory. Such defence is the last refuge of a debtor who claims
illegal money lending in desperation to obviate otherwise
admitted liability. Dr. Saraf laid emphasis on the fact that the
defendant has not at all endeavoured to meet the principal case
of the plaintiff based on balance confirmation. In any event,
even if maximum latitude is given to the defence, especially on
the aspect of liability to pay interest, a decree must follow for the
amount for which the balance confirmations have been executed
for four successive years, 2017-2018, 2018-2019, 2019-2020 and
2020-2021, urged Dr. Saraf.
14. Mr. Khandeparkar, the learned Counsel for the defendant,
joined the issue by canvassing a submission that mere filing of
an interim application mechanically incorporating the prayers
COMSSL22094-22 +.DOC
for interim reliefs would not be sufficient to wriggle out of the
mandatory requirements of Section 12A of the Act, 2015. Mr.
Khandeparkar stoutly submitted that if the provisions of Section
12A are construed in such a manner, the very object of
introducing the salutary mechanism of pre-institution
mediation would be frustrated. Pre-institution mediation can be
obviated by a device of merely filing of an application for interim
relief, howsoever ill-justified it may be. Therefore, according to
Mr. Khandeparkar, the Court must inquire into the necessity
and justifiability of the prayer for interim relief and for that
purpose the plaint needs to be read meaningfully to ascertain as
to whether there exists an element of urgency which would
justify interim relief. Lest, the mandate of Section 12A would be
rendered otiose, urged Mr. Khandeparkar.
15. A strong reliance was placed on the Division Bench
judgment of this Court in the case of Deepak Raheja vs. Ganga
Taro Vazirani1 and the judgment of the Supreme Court in the
case of Patil Automation Private Limited and others vs. Rakheja
Engineers Private Limited2, wherein the mandatory nature of
pre-institution mediation envisaged under Section 12A of the
Act, 2015 has been underscored. In the facts of the case,
12021 SCC Online Bom 3124.
22022 SCC Online SC 1028.
COMSSL22094-22 +.DOC
according to Mr. Khandeparkar, there is not a shred of material
to show that any urgent interim relief can be said to have been
contemplated whilst instituting the suit.
16. Mr. Khandeparkar further submitted that the defence that
the transaction in question is hit by the bar contained in
Section 13 of the Money-Lending Act, 2014 is borne out by the
very documents relied upon by the plaintiff to substantiate his
claim. There is material on record to indicate that the plaintiff
(along with plaintiffs in the companion suits) has been dealing
in the business of illegal money-lending. Since the transaction
in question does not fall in any of the exclusionary clauses of
Sub-section (13) of Section 2 of Money-Lending Act, 2014, and
there is no material to show that the advance can be said to be
a bona fide business transaction, there is no other go but to
draw an inference of illegal money-lending sans a valid licence.
17. It was further urged that the question as to whether the
transaction falls within the mischief of "loan" proscribed by
Money-Lending Act, 2014 is essentially a jurisdictional fact and
thus raises a triable issue. To lend support to this submission,
Mr. Khandeparkar placed reliance on a judgment of the
Supreme Court in the case of Budhu Sao and ors. vs. Baleswar
COMSSL22094-22 +.DOC
Prosad Sao and anr.3 and a judgment of this Court in the case
of Ramprasad Bhagirath Agrawal vs. Uttamchand Danmal
Pande4.
18. Lastly, Mr. Khandeparkar submitted that the very
averments in the plaint workout the retribution of the plaintiff's
claim. On the one hand, the plaintiff banks upon the replies
dated 28th September, 2021 and 30th October, 2021 to bolster up
the case that the defendant acknowledged the debt. On the
other hand, the plaintiff avers that the contents of those letters
are false and misleading. It was thus submitted that the
plaintiff cannot be permitted to aprobate and reprobate. To this
end, reliance was sought to be placed on a judgment of the
Supreme Court in the case of R. N. Gosain vs. Yashpal Dhir5
wherein it was enunciated that law does not permit a person
both to approbate and reprobate. This principle is based on the
doctrine of election which postulates that no party can accept
and reject the same instrument and that, "a person cannot say
at one time that a transaction is valid and thereby obtain some
advantage to which he could only be entitled on the footing that
3(1985) 1 Supreme Court Cases 565.
42008 SCC Online Bom 1036.
5(1992) 4 Supreme Court Cases 683.
COMSSL22094-22 +.DOC
it is valid, and then turn round and say it is void for the
purpose of securing some other advantage."
19. I have given anxious consideration to the aforesaid
submissions.
20. To being with, the challenge to the institution of the suit
for not resorting to mandatory pre-institution mediation. Sub-
section (1) of Section 12A of the Act, 2015 reads as under:
"Section 12-A(1) A suit, which does not contemplate any urgent interim relief under this Act, shall not be instituted unless the plaintiff exhausts the remedy of pre-instituion mediation in accordance with such manner and procedure as may be prescribed by rules made by the Central Government."
21. On a plain reading the text of Section 12A(1) bars the very
institution of the suit without exhausting the remedy of the pre-
institution mediation, if the suit does not contemplate any
urgent interim relief.
22. This Court in the case of Deepak Raheja (supra) had an
occasion to consider whether the aforesaid provision is
mandatory or directory in nature. After an analysis, this Court
ruled that Section 12A is mandatory and a commercial suit of
specified value, which does not contemplate an urgent interim
relief under the Act of 2015 cannot be instituted unless the
plaintiff exhausts the remedy of pre-institution mediation.
COMSSL22094-22 +.DOC
23. In Patil Automation Ltd. (supra), the Supreme Court held
that the provision is mandatory. The observations in paragraph
80 encapsulate the reasons.
"80. We may sum-up our reasoning as follows:
The Act did not originally contain Section 12A. It is by amendment in the year 2018 that Section 12A was inserted. The Statement of Objects and Reasons are explicit that Section 12A was contemplated as compulsory. The object of the Act and the Amending Act of 2018, unerringly point to at least partly foisting compulsory mediation on a plaintiff who does not contemplate urgent interim relief. The provision has been contemplated only with reference to plaintiffs who do not contemplate urgent interim relief. The Legislature has taken care to expressly exclude the period undergone during mediation for reckoning limitation under the Limitation Act, 1963. The object is clear. It is an undeniable reality that Courts in India are reeling under an extraordinary docket explosion. Mediation, as an Alternative Dispute Mechanism, has been identified as a workable solution in commercial matters. In other words, the cases under the Act lend themselves to be resolved through mediation. Nobody has an absolute right to file a civil suit. A civil suit can be barred absolutely or the bar may operate unless certain conditions are fulfilled. Cases in point, which amply illustrate this principle, are Section 80 of the CPC and Section 69 of the Indian Partnership Act. The language used in Section 12A, which includes the word 'shall', certainly, go a long way to assist the Court to hold that the provision is mandatory. The entire procedure for carrying out the mediation, has been spelt out in the Rules. The parties are free to engage Counsel during mediation. The expenses, as far as the fee payable to the Mediator, is concerned, is limited to a one-time fee, which appears to be reasonable, particularly, having regard to the fact that it is to be shared equally. A trained Mediator can work wonders. Mediation must be perceived as a new mechanism of access to justice. We have already highlighted its benefits. Any reluctance on the part of the Court to give Section 12A, a mandatory interpretation, would result in defeating the object and intention of the Parliament. The fact that the mediation can become a non-starter, cannot be a reason to hold the provision not mandatory. Apparently, the value judgment of the Law-giver is to give the provision, a modicum of
COMSSL22094-22 +.DOC
voluntariness for the defendant, whereas, the plaintiff, who approaches the Court, must, necessarily, resort to it. Section 12A elevates the settlement under the Act and the Rules to an award within the meaning of Section 30(4) of the Arbitration Act, giving it meaningful enforceability. The period spent in mediation is excluded for the purpose of limitation. The Act confers power to order costs based on conduct of the parties.
24. It is imperative to note that taking note of the cleavage of
judicial opinion on the aspect of mandatory or directory nature
of the said provision and the consequences a declaration that
the provision is mandatory entails, the Supreme Court resorted
to the device of prospective declaration, by ordering as under:
"92. Having regard to all these circumstances, we would dispose of the matters in the following manner. We declare that Section 12A of the Act is mandatory and hold that any suit instituted violating the mandate of Section 12A must be visited with rejection of the plaint under Order VII Rule 11. This power can be exercised even suo moto by the court as explained earlier in the judgment. We, however, make this declaration effective from 20.08.2022 so that concerned stakeholders become sufficiently informed. Still further, we however direct that in case plaints have been already rejected and no steps have been taken within the period of limitation, the matter cannot be reopened on the basis of this declaration. Still further, if the order of rejection of the plaint has been acted upon by filing a fresh suit, the declaration of prospective effect will not avail the plaintiff. Finally, if the plaint is filed violating Section 12A after the jurisdictional High Court has declared Section 12A mandatory also, the plaintiff will not be entitled to the relief."
25. Since this Court in the case of Dipak Raheja (supra) had
ruled the mandatory nature of Section 12A on 1 st October, 2021
and the instant suit came to be lodged on 11 th July, 2022, the
plaintiff can not claim the benefit of prospective declaration i.e.
COMSSL22094-22 +.DOC
with effect from 20th August, 2022. The question that thus
wrenches to the fore is whether the plaintiff succeeds in taking
the suit out of purview of Section 12A on the count that the suit
does contemplate an urgent interim relief?
26. As noted above, the plaintiff has filed an interim
application seeking reliefs of direction for deposit, furnishing
security and restraint against alienation of the property. Interim
reliefs which are essentially in the nature of attachment before
judgment are purportedly sought under Order XXXVIII Rule 5 of
the Code.
27. Mr. Khandeparkar would urge that mere filing of an
application without foundation in the plaint of the necessity and
urgency of interim reliefs is of no avail. In contrast, Dr. Saraf
submitted that the contemplation as to the necessity of an
urgent interim relief is that of the plaintiff. Therefore, once an
application for interim relief is filed along with the plaint, the
bar under Section 12A, by the very phraseology thereof, would
not operate.
28. In the case of Patil Automation (supra) the Supreme Court
has emphasized the legislative object behind introduction of pre-
institution mediation as a mandatory measure. Evidently, the
outlet for not resorting to pre-institution mediation is provided
COMSSL22094-22 +.DOC
by the text of Section 12A itself namely a suit contemplating an
urgent interim relief. In my view, if the said outlet is construed
too loosely in the sense that mere filing of an application for
interim relief, howsoever unjustified and unwarranted it may be,
would take the suit out of the purview of Section 12A, it may
run counter to the legislative object. The interdict contained in
Section 12A can be easily circumvented by filing an application
for interim relief without their being any reason or basis
therefor. Such an interpretation may not advance the legislative
object.
29. The Parliament, it seems, has designedly used the
expression, "a suit, which does contemplate any urgent interim
relief ....". This phrase cannot be interchangeably used with the
expression, "where the plaintiff seeks an urgent interim relief...".
The test would be whether the suit does contemplate an urgent
interim relief.
30. In a given case, the Court may be justified in embarking
upon an inquiry as to whether there is an element of
justifiability in the claim for urgent interim relief or such a
prayer is a mere subterfuge to overcome the bar under Section
12A. At the same time, the scope of such an inquiry would be
extremely narrow. Such an inquiry cannot partake the character
COMSSL22094-22 +.DOC
of determination of the prayer for interim relief on merits. It
cannot be urged that if the Court is disinclined to grant interim
relief then the justifiability of the institution of the suit, without
pre-institution mediation, can itself be questioned. Therefore,
the Court may be called upon to stear clear of two extremes.
31. In my considered view, the proper course would be to
asses whether there are elements which prima facie indicate
that the suit may contemplate an urgent interim relief
irrespective of the fact as to whether the plaintiff eventually
succeeds in getting the interim relief. In a worst case scenario,
where an application for interim relief is presented without there
being any justification whatsoever for the same, to simply
overcome the bar under Section 12A, the Court may be justified
in recording a finding that the suit in effect does not
contemplate any urgent interim relief and then the institution of
the suit would be in teeth of Section 12A notwithstanding a
formal application.
32. On the aforesaid premise reverting to the facts of the case,
the thrust of the submission of Mr. Khandeparkar was that
there was no element of urgency as the loan was advanced in
the year 2008 and, allegedly, recalled in 2016. In the
circumstances, no interim relief could have been legitimately
COMSSL22094-22 +.DOC
pressed for. Averments in the plaint and the interim application
that the defendant was alienating the assets with a view to delay
and defeat the decree which may eventually be passed, were
according to Mr. Khandeparkar, actuated by the design to
sidestep the bar under Section 12A.
33. I am afraid to accede to aforesaid submission. There is
contemporaneous material to indicate that before the institution
of the suit the plaintiff had raised the concern that the
defendant was in the process of alienating the assets. In the
demand notice dated 8th September, 2021 the plaintiff asserted,
inter alia, that it was learnt from reliable sources that the
defendant was taking steps to alienate several of his assets and
properties. In response to the said notice, the defendant, in
fact, remonstrated by asserting that the said allegation was a
figment of imagination and also called upon the plaintiff to
desist from fanning such rumors. The aforesaid pre-suit
correspondence thus indicates that the plaintiff apprehended
that the defendant may alienate the assets and properties and
he would be left in the lurch. From this standpoint, in the facts
of the case, it cannot be said that the prayer for interim relief
was wholly unwarranted or unjustifiable. I am, therefore, not
COMSSL22094-22 +.DOC
inclined to accede to the challenge to the institution of the suit
for want of pre-institution mediation.
34. This takes me to the quality of defence rested in the bar for
passing of a decree under Section 13 of the Money-Lending Act,
2014 on the premise that the transaction suffers from the vice of
illegal money-lending. Mr. Khandeparkar, the learned Counsel
for the defendant, would urge that the material on record
indicates that the plaintiff recovered interest from the defendant
at a stiff rate of 12% p.a. The plaintiff endeavoured to further
enhance the rate of interest to 15% p.a. which can only be said
to be exorbitant one. Advance of money on interest, in question,
cannot be said to be a stray incident as the very documents
banked upon by the plaintiff namely Form-26AS indicating the
tax deducted at source show that there is a pattern in
advancing money on interest to many persons and entities.
Therefore, a clear case of illegal money-lending is made out.
35. Support was sought to be drawn from the pronouncement
of the Supreme Court in the case of Budhu Sao (supra) wherein,
in the context of the provisions contained in Bihar Debt Relief
Act, 1976, the Supreme Court observed that the question
whether the person who had lent money is money-lender or not
is undoubtedly a question relating to jurisdictional fact.
COMSSL22094-22 +.DOC
Attention of the Court was also invited to the judgment of this
Court in the case of Ramprasad Bhagirath Agrawal (supra)
wherein, in the facts of the said case, which revealed several
instances of dealing in money-lending, this Court held that the
bar under Section 10 of the Bombay Money-Lending Act, 1946
(Precursor to Money-Lending Act, 2014) would come into play.
36. Per contra, Dr. Saraf strenuously submitted that the
affidavit-in-reply as well as the replies to the demand notice
dated 28th September, 2021 and 30th October, 2021 do not
divulge the alleged incidents of money-lending. A bald
contention in the affidavit-in-reply that the plaintiff deals in
money-lending as a business, which has assumed a standard
form defence cannot sustain a triable issue, urged Dr. Saraf.
37. In the case at hand, the plaintiff asserts that friendly
loans were advanced on account of familial relations. In effect,
the plaintiff seeks to assert that the loans were not advanced,
on interest, by way of business. Exclusion under Clause (l) of
Sub-Section (13) of Section 2, which defines 'loan', is claimed by
the plaintiff. The relevant part of Sub-section (13) of Section 2 of
Money-Lending Act, 2014 reads as under:
"Section 2(13) "loan" means an advance at interest whether of money or in kind but does not include,- ............
COMSSL22094-22 +.DOC
(l) an advance made bonafide by any person carrying on any business, not having for its primary object the lending of money, if such advance is made in the regular course of his business;
........"
38. While construing Clause (1) extracted above, this Court
has consistently held that mere advance of money, on interest,
by itself, is not sufficient to bring the case within the tentacles
of the provisions of Money-Lending Act, 2014. An advance made
bona fide by any person, who carries on any business if such
advance is made in the regular course of business is excluded
by Clause (l) provided the primary object should not be lending
of money, on interest. To qualify as a business, a course of
lending money would require the elements of system, continuity
and repetition. One or few instances of lending money, on
interest, may not satisfy the description of lending money as a
business.
39. A useful reference, in this context, can also be made to a
judgment of this Court in the case of Base Industries Groups &
Anr. vs. Mahesh P. Raheja & Ors. wherein the learned single
Judge had traced the pronouncements on the transactions
which fall within the mischief of money lending and culled out
the legal propositions in the following words:
"36. From this discussion, the following propositions emerge:
COMSSL22094-22 +.DOC
(a) Not every loan is axiomatically a money-lending transaction for the purposes of the 1946 or the 2014 Acts. There is no such presumption in law.
(b) It is doing of the 'business of money-lending' that attracts the provisions of the statute. In interpreting the phrase, the correct emphasis is on the word 'business', not 'money- lending'. It is the word 'business', and not the expression 'money-lending', that is determinative. Simply put, every instance of lending money is not money-lending. Not every lender is a Shylock.
(c) To constitute 'business', a single isolated instance does not, and even several isolated stray instances do not, constitute 'the business of moneylending'. To be engaged in the 'business of money-lending', the activity must be systematic, regular, repetitive, and continuous, and must generate an appreciable revenue. The fact that the borrower is a stranger to the lender does not on its own make the latter a 'money-lender'.
(d) A loan recovery action is not barred merely because there is a loan. It has to be shown that the loan was part of 'the business of money-lending'.
(e) A plaintiff seeking a recovery of a loan is not required to show that his suit is not barred by the Money Lenders Act. It is always for the defendant who puts up money- lending as a defence to show that the transaction is forbidden by the Money Lenders Act."
40. The aforesaid pronouncement underscores that emphasis
is on the word "business" and not "money-lending". It has to be
seen whether the instances of money-lending were by way of
"business". Number of instances, by themselves, are not
determinative. Several isolated stray instances do not constitue
a business of money-lending. Onus is on the defendant who
raises money-lending as a defence to show that the transaction
is forbidden by the Act of 2014.
COMSSL22094-22 +.DOC
41. In the instant case, indisputably, the plaintiff had charged
and collected interest upto March, 2016. The TDS certificates do
indicate that interest was received from other entities as well.
However, those entities include banks and financial institutions
also. That by itself, in my considered view, can not bring the
transaction in question within the tentacles of the 'loan'
envisaged by Money-Lending Act, 2014. It is imperative to note
that the defence of illegal money-lending did not see the tight of
the day till the affidavit-in-reply came to be filed. On the
contrary, the defendant asserted that it was agreed between the
parties that the principal amount would be repaid by December-
2023. Moreover, the transactions of charging and receiving of
interest have been duly documented and accounted for. In the
circumstances, I am not persuaded to agree with the
submission of Mr. Khandeparkar that, on this count, the
defendant is entitled to an unconditional leave to defend the
suit.
42. The edifice of the defence of suit being barred by limitation
was sought to be built on the alleged inconsistency in the case
of the plaintiff. I find it superfluous delve deep into this issue
for the simple reason that the execution of the balance
confirmations has been specifically admitted in the affidavit-in-
COMSSL22094-22 +.DOC
reply. It is trite that a balance confirmation furnishes a
sustainable foundation for institution of a summary suit.
43. A profitable reference in this context can be made to a Full
Bench judgment of this Court in the case of Jyotsna K. Valia vs.
T. S. Parekh & Co.,6 wherein it was enunciated that a suit based
on duly confirmed accounts by the defendant is tenable as a
summary suit. Paragraph 29 of the said judgment reads as
under:
"29. In so far as the 'settled account is concerned,' it is no doubt true as noticed by the learned single Judge, that the various judgments adverted to, for holding that the summary suit would lie on a settled account, either of the Privy Council or of the Supreme Court did not arise from suits filed as summary suits. However, after the judgment of the Privy Council (Elvira L. Rodrigues) Sequeira (supra) which has been considered by the Supreme Court in Hiralal & Ors. (supra), a summary suit on a settled account, duly confirmed by the Defendant is maintainable as it is an acknowledgement by the Defendant in the ledger in which mutual accounts have been entered and the accounts settled between them. Such settling of accounts gives rise to a written contract on a fresh cause of action, with an implied promise to pay the amount settled. A summary suit would therefore lie on 'Settled accounts duly confirmed by the defendants. Issue (1) is answered accordingly."
44. Dr. Saraf was justified in placing reliance on a judgment of
a learned Single Judge of this Court in the case of Sun and
Sand Hotel Limited vs. M/s. V. V. Kamat, HUF7 wherein in
paragraph 27, it was enunciated as under:
62007(4) Mh.L.J. 517.
72003(3) Mh.L.J. 932.
COMSSL22094-22 +.DOC
"27. In Khan Chand v. Dayaram, AIR 1929 Lahore, 263, affirmed by the Supreme Court in the above case) the Division Bench held that even a balance struck and accepted implies a promise to pay.
In Gordon Woodroffe & Co. v. Sk. M.A. Majid & Co., , the Supreme Court held :
"The legal position is that the accounts are settled or stated if they are submitted and accepted as correct by the other side to whom the accounts have been rendered. Such a statement of accounts need not be in writing, nor is it necessary, that before the accounts are settled, they should be gone into by the parties and scrutinized and supported by vouchers. It is sufficient if the accounts are accepted and such acceptance may be inferred by conduct of parties."
Thus, the balance confirmation letters furnish the plaintiff a cause of action on which the suit is maintainable."
45. As noted above, in the balance confirmations, for four
years preceding the institution of the suit, the outstanding
amount stood freezed at Rs.57,60,417/-. The plaintiff
endeavoured to impress upon the Court that it was so freezed so
as to relive the defendant of the burden to deduct the tax at
source. The defendant, in contrast, contends that the parties
had agreed that no interest would be chargeable and, in fact,
there was a mutual agreement between the parties in the month
of July-2021 that the defendant would repay the principal
amount of Rs.50,00,000/- only by 31st December, 2023. This
stand of the defendant is manifested in the communications
dated 28th September, 2021 and 30th October, 2021.
COMSSL22094-22 +.DOC
46. The situation which thus obtains is that, firstly, the
advance of Rs.50,00,000/- is indisputable. Secondly,
confirmation of the liability as of 1st April, 2021 to the tune of
Rs.57,60,417/- is also rather admitted. The question as to
whether the defendant is liable to pay interest on the said
amount from 1st April, 2017, as claimed by the plaintiff, or the
liability stood freezed at the very amount thence, is essentially a
matter for adjudication.
47. I am not persuaded to accede to the submission of Dr.
Saraf that since interest was paid for years together, it can be
assumed that there was a tacit understanding to pay interest
though the amount stood freezed, in the face of the balance
confirmation for three successive years preceding the institution
of the suit. It can be legitimately urged that the successive
balance confirmations reflect the agreement between the parties
and disrupt the earlier course of payment of pay interest.
48. Likewise, the submission on behalf of the defendant that
the plaintiff is guilty of approbating and reprobating whilst
relying upon the replies dated 28th September, 2021 and 30th
October, 2021 does not warrant a definative determination at
this stage. It would be a matter for trial as to whether there was
COMSSL22094-22 +.DOC
an agreement between the parties that the defendant was to
repay the principal amount only by 31st December, 2023.
49. For the forgoing reasons, in my view, as the liability to the
extent of Rs.57,60,417/-, acknowledged under balance
confirmations, is in the nature of an admitted liability, the
defendant cannot be granted leave to defend the suit without
depositing the said amount. Hence, I am inclined to grant
conditional leave to defend the suit.
50. Thus, the following order:
:ORDER:
(i) The defendant is granted leave to defend the suit on
the condition of deposit of a sum of Rs.57,60,417/-
within a period of six weeks from the date of this
order.
(ii) If the aforesaid deposit is made within the stipulated
period, this suit shall be transferred to the list of
Commercial Causes and the defendant shall file their
written statement within a period of four weeks from
the date of deposit;
(iii) If this conditional order of deposit is not complied
with, within the above stipulated period, the plaintiff
COMSSL22094-22 +.DOC
shall be entitled to apply for an ex-parte decree
against the defendant after obtaining a non-deposit
certificate from the Prothonotary and Senior Master
of this Court.
(iv) The Summons for Judgment accordingly stands
disposed.
In view of disposal of the Summons for Judgment,
Interim Application (L) No.22101 of 2022, also stands
disposed.
[N. J. JAMADAR, J.]
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!