Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Encore Natural Polymers Pvt. Ltd vs Anand Rathi Commodities Ltd
2025 Latest Caselaw 3873 Bom

Citation : 2025 Latest Caselaw 3873 Bom
Judgement Date : 10 June, 2025

Bombay High Court

Encore Natural Polymers Pvt. Ltd vs Anand Rathi Commodities Ltd on 10 June, 2025

Author: Abhay Ahuja
Bench: Abhay Ahuja
2025:BHC-OS:9625


                                                                     2.COMSS-808-2017.doc


                                  IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                      ORDINARY ORIGINAL CIVIL JURISDICTION
                                           IN ITS COMMERCIAL DIVISION

                                    COMMERCIAL SUMMARY SUIT NO.808 OF 2017

                    ENCORE NATURAL POLYMERS PVT. LTD.                       )...PLAINTIFF

                             V/s.

                    ANAND RATHI COMMODITIES LTD.                            )...DEFENDANT

                    Mr.Shyam Kapadia, Ms.Spenta Havewala i/by. Dastur Kalambi &
                    Associates, Advocate for the Plaintiff.
                    Mr.Rahul Narichania, Senior Advocate a/w. Mr.Siddhanth Chhabria
                    a/w. Mr.Vaibhav Singh and Ms.Radhika Indapurkar i/by Shardul
                    Amarchand Mangaldas & Co., Advocate for the Defendant.

                                                    CORAM          : ABHAY AHUJA, J.

                                                     RESERVED ON   : 11th DECEMBER 2023
                                                  PRONOUNCED ON    : 10th JUNE 2025


                    JUDGMENT :

1. The Plaintiff is a company registered under the Companies Act,

1956, engaged in the business of manufacturing and marketing of

natural polymers and also trading its commodities.

2. The Defendant is a company registered under the provisions of

the Companies Act, 1956, engaged in the business of broking on

various exchanges including the National Spot Exchange Limited

("NSEL").

2.COMSS-808-2017.doc

3. The present Commercial Summary Suit is filed by the Plaintiff as

the Defendant has failed to return a sum of Rs.1,45,79,032/- which was

paid by the Plaintiff to the Defendant for purchasing a certain quantity

of White Refined Sugar M Grade ("subject trade") on the NSEL. It is

the case of the Plaintiff that despite receipt of the payments, the

Defendant did not carry out the trades in the name of the Plaintiff as

instructed by the Plaintiff.

4. The background facts of the case are as under:-

4.1. On July 15, 2013, the Plaintiff instructed the Defendant to

purchase certain lots of White Refined Sugar M Grade for a sum of Rs.

1,45,63,473 and to sell the same commodities (previously purchased)

for a total sum of Rs. 1,47,94,679/- on the same day.

4.2. On July 16, 2013, the Plaintiff received the digitally signed

Contract Notes for purchase and sell of the subject trade. The Purchase

Contract was bearing Contract Note No. 0012335 (NSEL Contract No.

SM30AMBL2) and the Sale Contract was bearing Contract Note No.

0012334 (NSEL Contract No. SM30AMBL25) which at the top of the

page stated that the same were issued by the Defendant acting as an

2.COMSS-808-2017.doc

agent for the Plaintiff and also that the trade was carried out on

account of Encore Natural Polymers Private Limited ("HCE009") i.e. the

Plaintiff and included amongst other trades, the subject trade.

4.3. On 17th July 2013 the Plaintiff made the payment of

Rs.1,45,79,032/- towards the 'Buy Trade' of commodities vide RTGS,

the receipt of which is admitted by the Defendant. However, the

Plaintiff did not receive any Delivery Allocation Report ("DAR") for the

subject trade in that regard inspite of following up the issue vide its

emails.

4.4. On July 19, 2013, physical copies of the signed Sale/Purchase

Contracts were sent to the Plaintiff by the Defendant by courier, but it

did not include the subject trade though the digitally signed contract

notes included the subject trade. Although the Defendant provided the

Plaintiff with the DARs for the other trades carried out on 15 th July

2013, but it failed to provide the DAR for the subject trade which was

purportedly carried out on 15 th July 2013 and no explanation was given

as to why the DAR for the subject trade had not been made available.

2.COMSS-808-2017.doc

4.5. On July 30, 2013 before the 'sell trade' part of the subject trade

constituted by the sale and purchase transactions could be settled, all

trades on NSEL were suspended by Government Authorities.

4.6. On April 23, 2014 at the request of the Economic Offences Wing

("EOW"), the Plaintiff attended a meeting with Chetan Dalal

Investigation & Management Services. At this meeting the Plaintiff was

for the first time informed that the subject trade of 15 th July 2013 was

never executed on behalf of Plaintiff. On the contrary, it appeared to be

that it was executed by the Defendant on behalf of another one of its

clients viz. Sujana Sunidhi. The representative of the Defendant present

at this meeting assured the Plaintiff that trades were made on behalf of

Plaintiff's account and promised he would clear that confusion.

4.7. On May 6, 2014, the Defendant supplied "duplicates" of the Sale

Contract and Purchase Contract in respect of the subject trade. These

were unsigned and unlike the signed physical contracts previously

shared, for the first time included the subject trade.

4.8. On May 28, 2014, the Plaintiff addressed a letter to the

Defendant expressing its astonishment at the information shared by the

2.COMSS-808-2017.doc

EOW which suggested that the subject trade were not carried out by

the Defendant on Plaintiff's behalf.

4.9 On June 23, 2014 the Plaintiff addressed letter to the Defendant

requesting an immediate repayment of the said sum of Rs. 1.45 Crores.

Thereafter on August 08, 2014 on account of contradictory positions,

the Plaintiff addressed a letter to the Commissioner of Forward Market

Commission (FMC) requesting it to intervene in the matter.

4.10. On August 25, 2014 the Defendant sent reply to the Plaintiff

contending that trades were made on behalf of Sujana Sunidhi but the

mistake was subsequently modified on the very same day after trading

hours as the online platform of NSEL was not available after trading

hours, the Unique Client Code ("UCC") for the said trades of White

Refined Sugar M Grade was modified outside the online platform of

NSEL for operational purpose.

4.11. On September 29, 2014, NSEL wrote to Plaintiff confirming that

the subject trade stood in the name of Sujana Sunidi and not in the

name of the Plaintiff. NSEL also enclosed therewith the "Exchange

Trade Report" of the subject trade. It was only after receiving this

2.COMSS-808-2017.doc

communication from NSEL, that the Plaintiff came to know with

certainty that the subject trade stood in the name of Sujana Sunidhi.

4.12. On November 5, 2014, the Plaintiff issued a statutory notice to

the Defendant under the provisions of the Companies Act, 1956 calling

upon the Defendant to repay the sum of Rs. 1.45 crores paid by the

Plaintiff and also filed Company Petition No.192 of 2016 on October

21, 2015 for winding up of the Defendant Company ("Winding Up

Petition").

4.13. On November 24, 2014 the Defendant replied to the Statutory

Notice stating that the client code was an inadvertent error on the part

of the Defendant's employee and the same was modified outside the

online platform of NSEL for operational purpose.

4.14. On March 16, 2015 the Plaintiff responded to the Defendant's

letter seeking repayment of the money at earliest along with 18%

interest per annum from 17th July 2013 till payment/realization. On

April 1, 2015 the Defendant responded to the Plaintiff's letter

reiterating its position adopted by it in its reply to the statutory notice.

2.COMSS-808-2017.doc

4.15. On June 1, 2015 the Plaintiff informed the High Level Committee

constituted by this Court vide its Order dated 2 nd September 2014 in

Modern India Ltd. and Others vs. Financial Technologies (India)

Limited and Others1 ("Modern Suit") regarding their total dues from

NSEL amounting to Rs. 25.42 Crores and it was specifically clarified

that the said claimed amount did not include the monies under the

subject trade, since the subject trade had not been executed on behalf

of the Plaintiff and that the Plaintiff reserved its right to claim the

amount pertaining to the subject trade from NSEL.

4.16. On August 5, 2015 NSEL made an application to the High Level

Committee pointing out that various brokers had indulged in illegal

trading and client code modifications and requested the Committee to

investigate and prepare a report regarding such practices by trading

members.

5. In this factual background, the present Summary Suit was filed

by the Plaintiff on 18 th September 2017 seeking for an order and decree

against the Defendant to pay to the Plaintiff a sum of Rs. 2,55,43,262.9

together with interest at 18% p.a., as per the particulars of claim.

2.COMSS-808-2017.doc

6. In the Winding Up Petition a conditional order dated 27 th

September 2017 of deposit was passed by which the Defendant was

directed to deposit a sum of Rs.1,45,79,032/- with the Prothonotary

and Senior Master of this Court within a period of eight weeks against

which an appeal was filed by the Defendant being Appeal No.19 of

2018 which was dismissed vide order dated 10 th October 2018 against

the dismissal of which the Defendant filed Special Leave Petition (C)

No.30795 of 2018 which also came to be dismissed on 26 th November

2018, and accordingly, as per order dated 27 th September 2017,

Defendant deposited the amount of Rs.1,45,79,032/- with the

Prothonotary and Senior Master by an instrument dated 22 nd November

2018. The deposited amount has been invested and lies to to the credit

of this Suit.

7. By Order dated December 14, 2018, the Summons for Judgment

was disposed off, as the Plaintiff's claim was secured by the deposited

amount. The Defendant was directed to file Written Statement,

accordingly the Defendant has by Written Statement filed on January

18, 2019 denied its liability and has contended that the Defendant

cannot be held liable as an intermediary for the liability of NSEL, that

there is no privity of contract between the Defendant and Plaintiff in

2.COMSS-808-2017.doc

respect of the Sugar Trade as no consideration has flowed from the

underlying commodity from the Plaintiff to the Defendant.

8. The Defendant has contended that the Suit is barred by

limitation, as there is no mention in the plaint that till the letter dated

September 29, 2014 from the NSEL, the Plaintiff was unaware that the

trades were in the name of Sujana Sunidhi as the Plaintiff had lodged

its formal claim on June 23, 2014 demanding payment from the

Defendant. The Defendant has contended that the subject trade stood

in the name of Sujana Sunidhi on April 23, 2014 and thus from this

date, Plaintiff had constructive knowledge that the subject trade was

not carried out in its name and therefore the date of alleged knowledge

of the Plaintiff is not at all relevant. Also, no exemption of period of

limitation has been pleaded by the Plaintiff as per the provisions of

Order VII Rule 6 of the Code of Civil Procedure, 1908 (CPC) which

states that where the Suit is instituted after the expiration of the period

prescribed by the law of limitation, the plaint should contain the

ground upon which exemption from such law is claimed.

9. The Defendant raised further objection to the maintainability of

the Suit, by contending that, the subject matter of this Suit is already

2.COMSS-808-2017.doc

pending adjudication in the Modern Suit and Plaintiff has not obtained

any leave to prosecute the Defendant in separate proceedings. The

Defendant has contended that as the Plaintiff has reserved its right to

claim performance from NSEL for the Sugar Trade, therefore the

Plaintiff is estopped from claiming restitution for the Buy Trade of the

Sugar Trade from the Defendant.

10. The Defendant has contended that against the total outstanding

amount of Rs. 27,87,49,835 as has been claimed by the Plaintiff, pro

rata payment of Rs. 1,83,93,358/- at the time of filing of the Written

Statement has been credited by the Defendant in the Plaintiff's account

as and when it has received the same from NSEL. As the Plaintiff has

duly acknowledged and admitted the receipt of the said amounts and

appropriated the same as part payments towards the outstanding

amounts receivable from the NSEL which includes the sale leg of the

subject trade, the Plaintiff cannot claim the amounts as prayed for in

the present suit.

11. That the Plaintiff's claim of interest at 18% amounting to

Rs.1,09,64,230.90 from July 17, 2013 till the date of filing of the Suit is

exorbitant, unconscionable, unrealistic and far from the prevailing rate

2.COMSS-808-2017.doc

of interest and also not in accordance with Section 3 of the Interest Act,

1978 as no notice had been given by the Plaintiff for interest prior to

the filing of the Suit and therefore the Plaintiff is not entitled to any

interest prior to the filing of the Suit.

12. This Court framed the following issues on January 25, 2019 :

 (1)      Whether the suit is barred by limitation?

 (2)      Whether the suit is maintainable in light of Suit No.173 of 2014

filed by one Modern India Ltd under Order I Rule VIII of the Code of

Civil Procedure 1908?

(3) Whether the Plaintiff is estopped from claiming the suit amount

in light of their having received any monies from the Defendant?

(4) Whether the Plaintiff is entitled to make a claim for refund in

respect of the purchase leg of the which forms part of a paired contract

in relation to Contract No. 12334 ("Sugar Trade")?

(5) Whether the Plaintiff is entitled to seek refund for the purchase

leg of the paired contract despite the unconditional acceptance of part

payments for the sale leg on 47 occasions since 21st August 2013?

(6) Whether the Plaintiff is entitled to make a claim against the

Defendant for refund of the purchase consideration of the Sugar Trade

despite having reserved its right to claim the sale consideration of the

2.COMSS-808-2017.doc

Sugar Trade from NSEL before the High Court Committee by this

Hon'ble Court in Suit No. 173 of 2014?

(7) Whether the Defendant proves that it is not liable to Plaintiff

because the Defendants is an intermediary on the NSEL platform?

(8) Whether the Plaintiff proves that there is privity of contract

between the Plaintiff and the Defendant in relation to the underlying

contract (Paired Contract) conducted by the Defendant for and on

behalf of the Plaintiff on the platform of NSEL?

(9) Whether the Plaintiff proves that it suffered losses on account of

the error committed in the punching of the client code made by the

dealer of the Defendant?

(10) Whether Plaintiff proves that the Defendant has committed fraud

and or made any false representation or siphoned off the money paid

by the Plaintiff to the Defendant towards the paired contract?

(11) Whether the Defendant proves that it carried out the Sugar Trade

paired contract on NSEL platform for and on behalf of the Plaintiff?

(12) Whether the Plaintiff proves that it is entitled to a sum of

Rs.2,55,43,262.9/- as per the particulars of claim (Exhibit "T")?

(13) Whether the Plaintiff is entitled to any further interest on the

principal sum of Rs.1,45,79,032/- from the date of filing of the suit

until payment and/or realization and, if so, at what rate?

2.COMSS-808-2017.doc

(14) What order and what decree?

(15) What order as to costs under Section 35 of the Code of Civil

Procedure 1908 as amended by the Commercial Courts Act?

13. Plaintiff has examined Mr. Ilesh Parikh (PW1), and Mr. Sudhir

Merchant (PW2), Chairman and Managing Director (CMD) and the

Chief Executive Officer (CEO) of the Plaintiff. Evidence of Defendant

was closed on March 2, 2023, as the Defendant submitted before this

Court that the Defendant's Witness is not available to give evidence.

14. I have heard the learned Counsel and Senior Counsel at length

on September 27, 2023, October 16, 2023, October 23, 2023 and on

October 31, 2023. On November 6, 2023, a request was made by Mr.

Rahul Narichania, learned Senior Counsel, on behalf of the Defendant

to mark certain documents as exhibits which were initially marked for

identification by the learned Commissioner pursuant to cross-

examination of Plaintiff's witness no.1, subject to orders passed by this

Court in order to read those documents in evidence. The following

documents were accordingly marked as exhibits:-

2.COMSS-808-2017.doc

(a) Original Letter dated May 28, 2014 addressed by the Plaintiff to

Ms. Sonam Bhagat, Assistant Vice President (Wealth Management)

(b) Colour Photocopy of the letter dated June 23, 2014 addressed by

the Plaintiff to the Defendant. Exhibit P1/25

(c) Original Letter dated November 5, 2014 addressed by the

Plaintiff to the Defendant together with annexures attached thereto.

(d) Original office copy of the letter dated June 23, 2014 addressed

by the Plaintiff to the Defendant. Exhibit P1/27

(e) Original Letter dated March 20, 2014 addressed by the Plaintiff

to the Defendant. Exhibit P/28

(f) Photocopy of Claim Form filed by the Plaintiff with the Secretary

Legal High Court Committee. Exhibit P1/29

15. Further, Mr. Narichania, Learned Senior Counsel had also drawn

attention of this Court to the Commissioner's report dated December

19, 2022, with respect to the recording of cross-examination of PW2,

submitting that the Plaintiff's witness No.2 was called upon to produce

2.COMSS-808-2017.doc

original office copy of Plaintiff's letter dated August 8, 2014, addressed

to the Forward Markets Commission which the witness did and the

same was marked as C-7 for identification and the same would need to

be marked as Exhibit to be read in evidence. The Office Copy of the

Plaintiff's Letter dated August 8, 2014 addressed to Forward Markets

Commission was marked as Exhibit P2/9.

16. The matter was listed for continued hearing on November 7,

2023 after which the arguments continued on November 9, 2023,

November 29, 2023, December 4, 2023 and were concluded on

December 11, 2023. The learned Counsel were granted liberty to file

written submissions within a period of two weeks. On December 21,

2023, the matter was mentioned and some more time was sought to

file written submissions and the time to file written submissions was

extended till January 8, 2024. Accordingly, the Plaintiff and the

Defendant filed their written submissions on January 8, 2024.

17. Mr. Shyam Kapadia, learned Counsel for the Plaintiff and Mr.

Rahul Narichania, learned Senior Counsel for the Defendant have

canvassed extensive submissions on the issues framed.

2.COMSS-808-2017.doc

18. I propose to consider the Issues Nos.1, 2 and 3 together as they

are concerned with the maintainability of the Suit along with Issues

No.5 and 10. I will consider the Issues Nos. 4, 6, 8, and 9 together

which will eventually answer Issue Nos. 7 and 11 to 15.

19. However, before proceeding further, it would be first necessary to

deal with the point raised by the Defendant regarding the NSEL Letter

dated September 29, 2014 (Exhibit P2/8) as the Defendant has urged

this Court not to rely on the document as the same is not proved in

accordance with the law.

20. Mr. Rahul Narichania, learned Senior Counsel for the Defendant

has submitted that the Plaintiff has not proved NSEL's letter dated

September 29, 2014 which is a third-party document. That, though the

document was marked in evidence, merely marking of a document

does not mean that the document stands proved as the document needs

to be proved thereafter by the party who relies on it which can be done

by calling the author of the document. Reliance is placed on the

decision in the case of Om Prakash Berlia and Another vs. Unit Trust of

2.COMSS-808-2017.doc

India and Others2 and further on the decision in the case of Sait

Tarajee Khimchand and Others vs. Yelamarti Satyam alias Satteyya and

Others3 wherein the Hon'ble Supreme Court has held that mere

marking of an exhibit does not dispense with the proof of the

document.

21. Mr. Narichania has also relied upon the judgments in Narbada

Devi Gupta vs. Birendra Kumar Jaiswal and Another 4, Zenna Sorabji

and Others vs. Mirabelle Hotel Co. (Pvt.) Ltd. and Others5, Walter

D'Souza of Mumbai vs. Anita D'Souza and Others 6 and Sociedade De

Fomento Industrial Ltd. vs. Sita Shripad Narvekar and Others7

submitting that the Plaintiff's contention that NSEL's letter dated

September 29, 2014 was marked without objection from the Defendant

and therefore can be read in evidence was incorrect and misconceived

and therefore the proposition canvassed by the Plaintiff that merely

because the NSEL's letter dated September 29, 2014 was marked in

evidence by this Court, it stands proved or it is the 'gospel truth' is

incorrect.

AIR 1983 Bom 1

(1972) 4 Supreme Court Cases 562

(2003) 8 Supreme Court Cases 745

AIR 1981 Bom 446

(2015) 2 AIR Bom R 446

(2016) (2) Mh.L.J.958

2.COMSS-808-2017.doc

22. In addition to the objection that the NSEL letter dated

September 29, 2014 is not proved as per law, the Defendant has also

raised objection as to the mode of proof of the document. It is the

contention of the Defendant that a Trade-Report is enclosed with the

NSEL Letter dated September 29, 2014 which was allegedly a print out

of an electronic record which has to be proved in accordance with

provisions of Section 65B of the Indian Evidence Act, 1872 and which

65B certificate the Plaintiff has failed to provide from the NSEL. In

support, the Defendant has relied upon the decision of the Hon'ble

Supreme Court in the case of Arjun Panditrao Khotkar vs. Kailash

Kushanrao Gorantyal and Others 8 submitting that as NSEL's letter dated

September 29, 2014 including the Trade Report has not been proved,

the same ought not to be considered or looked into.

23. Mr. Shyam Kapadia, learned Counsel for the Plaintiff has

objected to the contentions of the Defendant, submitting that the same

have been raised for the first time during the final hearing, and the

same cannot be raised since the NSEL Letter has been annexed by the

Defendant itself in its Written Statement at Exhibit E-1, page 162 of the

Written Statement. Mr. Kapadia has contended that when the NSEL

(2020) 7 Supreme Court Cases 1

2.COMSS-808-2017.doc

letter was referred to, there was no denial of the contents of the said

letter. Therefore, it is an ingenious argument belatedly adopted by the

Defendant.

24. Mr. Kapadia further submitted that, by Order dated October 4,

2022 (paragraph 11 of the order) this Court had marked the NSEL

letter after consideration of the evidence. Pertinently, the document

marked in the previous paragraph in the same order was marked

'subject to proof of contents' so it cannot be contended that the NSEL

letter was not assessed as to the correctness of its contents.

25. This Court has vide order dated October 4, 2022, marked the

said letter dated September 29, 2014 as Exhibit P-2/8, without the

same being marked subject to the proof of its contents, as this Court

has in case of certain other documents. The Court has noted in the said

Order that the document is denied by the Defendant, but the same is

marked as Exhibit P-2/8 in view of the averments in paragraph 7 of the

affidavit in lieu of examination-in-chief of PW2 which states as under:

"7. On 29th September 2014, the NSEL addressed a letter to me in my capacity as the CMD and CEO of the Plaintiff, confirming that all trades pertaining to the commodity symbol SM30AMBL2 and SM30AMB25 i.e. the Subject Trades, belong to the client code of one Sujana Sudini,

2.COMSS-808-2017.doc

and not the Plaintiff. The said letter was also copied to Mr. Arun Kumar, Deputy Director, Forward Marks Commission ("FMC"). I received this letter on 06th October 2014. I tender in evidence the letter dated 29th September 2014 at Serial No. 4 of the Plaintiff's Compilation of Document."

26. The document in question therefore has been duly exhibited and

has not been marked "subject to proof of contents " by the Court. In the

absence of such qualification, the document must be treated as having

been admitted into evidence without reservation, and is therefore

capable of being read into evidence and relied upon. The objection as

to the mode of proof is wholly unsustainable, as the same has to be

taken when the evidence is tendered and that once the document has

been admitted in evidence and marked as an exhibit, the objection that

it should not have been admitted in evidence or that the mode adopted

for proving the document is irregular cannot be allowed to be raised at

any stage subsequent to the marking of the document as an exhibit.

The above aspect has been made clear by the law laid down by the

Hon'ble Supreme Court in the case RVE Venkatachala Gounder v.

Arulmigu Viswesraswami & VP Temple9 which has been reiterated by a

Full Bench of this Court in Hemendra Ghia v. Subodh Mody10 where it

has been held that once the document has been admitted in evidence

(2003) 8 SCC 752

2008 (6) MhLJ 886

2.COMSS-808-2017.doc

and marked as an Exhibit, the objection that it should not have been

admitted in evidence or that the mode adopted for proving the

document is irregular cannot be allowed to be raised at any stage

subsequent to the marking of the document as an Exhibit.

27. Further, the objection of the Defendant as to the contents of the

documents and the document not being proved also does not hold any

water as the Defendant has in the Written Statement at Exhibit E1 Page

162 annexed a photocopy of Exhibit P2/8. The handwritten

endorsement on Exhibit P2/8 "recd on 6/10/14 10.30 am" is also seen

on the document annexed at Exhibit E1 Page 162 of the Written

Statement. Therefore, the further objections of the Defendant with

respect to this Document are rejected.

28. Therefore, the reliance of the Defendant on Om Prakash Berlia

and Another vs. Unit Trust of India and Others (supra), Narbada Devi

Gupta vs. Birendra Kumar Jaiswal and Another (supra), Zenna Sorabji

and Others vs. Mirabelle Hotel Co. (Pvt.) Ltd. and Others (supra) and

Sociedade De Fomento Industrial Ltd. vs. Sita Shripad Narvekar and

Others (supra) is therefore completely misplaced and the same are

2.COMSS-808-2017.doc

inapplicable to the facts of this case as the Defendant has itself annexed

the said document to their Written Statement.

29. The Plaintiff has also relied on the Orders passed by this Court in

the Winding Up Petition and the averments in the Winding up Petition.

It is the submission of the Plaintiff, that Order passed in the Winding

Up Petition ought to be considered for the details of the fraud

perpetrated by the Defendant.

RE: ISSUE NO.1, 2, 3, 5 and 10:

30. The Defendant has specifically pleaded that the Suit is barred by

limitation. The Defendant had submitted that the Plaintiff has admitted

in the plaint that it learnt that the subject trade stood in the name of

Sujana Sunidhi on April 23, 2014 and thus from the said date the

Plaintiff had constructive knowledge that the subject trade were not

carried out in its name and therefore the date of actual knowledge of

Plaintiff by the NSEL letter dated September 29, 2014 was not at all

relevant. That, in the letter dated May 28, 2014, the Plaintiff has itself

stated that the subject trade stood in the name of Sujana Sunidhi and

not in the name of the Plaintiff. The Plaintiff has averred in paragraph

2.COMSS-808-2017.doc

14 of the plaint that the cause of action arose on September 29, 2014,

although on April 23, 2014 (Exhibit P-2/7) when PW2 at the request of

one Mr. Aravind Wadankar, Senior Inspector, Economic Offense Wing

(EOW), Mumbai Police attended a meeting with Chetan Dalal,

Investigation and Management Services, Forensic Accountants and

Advisors at the EOW, the Plaintiff was informed by Mr. Chetan Dalal

that the subject trade being the 'buy trade' and 'sell trade' both dated

July 15, 2013 were not executed by the Defendant in the name and

account of the Plaintiff and purportedly in the name of Sujana Sunidhi

who appears to be another client of the Defendant, but the said

information was confirmed only by NSEL letter dated September 29,

2014.

31. The Exhibit P1/24 includes the Minutes of Meeting of the

Meeting held on April 23, 2014. The Minutes mention that, Mr. Sudhir

Merchant PW2 was present for the meeting. When asked in the

meeting whether he was aware that the trade of White Refined Sugar

M Grade (SM30AMBL25) executed under digital contract number

0012335 dated July 15, 2013, stands in the name of Sujana Sunidhi

and not the Plaintiff, he has answered that he was not aware of such

incident and at no time the Defendant informed them about such

2.COMSS-808-2017.doc

incident. Therefore, it cannot be that any date prior to this meeting, the

Plaintiff was aware of such incident. This also lends credence to the

fact that it is only by the NSEL Letter dated September 29, 2014 that

the Plaintiff had confirmed knowledge that the subject trade was not

executed in the name of the Plaintiff.

32. Also the contention of the Defendant that as the Plaintiff has

pleaded that "sell trade had a delivery cycle of T+25 (i.e. settlement

and payment in respect thereof would be made in 25 days after the

transaction date) and thus, if the trade was carried out in the name of

the Plaintiff, the cause of action would be 15 th July 2013 + 25 days =

09th August 2013 and if the trade was not carried out in the name of

the Plaintiff then refund became payable immediately on 18 th July 2013

as alleged by the Defendant would not be tenable as the above dates

pertain to a period prior to the meeting.

33. It is pertinent to note that representative of Defendant was

present in the meeting and assured the Plaintiff that they will provide

signed contract note and delivery allocation letter to Mr. Sudhir

Merchant PW2. Therefore, on this date viz. on April 23, 2014, the

Defendant has not admitted that the subject trade was not in the name

2.COMSS-808-2017.doc

of the Plaintiff but has in fact assured the Plaintiff that they will provide

signed contract note and delivery allocation letter. The Plaintiff has in

their pleadings and evidence stated that they have relied on this

assurance. The Defendant has not denied the meeting, nor the minutes

of the meeting have been denied. Therefore, as of the date of meeting,

the cause of action did not arise basis the Defendant's assurance.

34. On May 6, 2014 the Defendant had purportedly supplied

unsigned duplicates of the Purchase Contract and Sale Contract in

respect of the subject trade. The signed Sale Contract for July 15, 2013

did not include the subject trade, whereas the unsigned duplicate

Contract sent on May 06, 2014, included the subject trade. The

Defendant has not denied this in its Written Statement. And therefore,

it cannot be said that as on May 6, 2014 the Plaintiff had knowledge

that the subject trade stood in the name of Sujana Sunidhi and not in

the name of the Plaintiff.

35. The Written Statement states that by letter dated June 23, 2014

(Exhibit P2/3) the Plaintiff requested the Defendant's cooperation in

suitably correcting the trade so that payment could be recovered from

Sujana Sunidhi and that therefore, " the Plaintiff is estopped from

2.COMSS-808-2017.doc

claiming that trades were not executed for on behalf of Plaintiff ".

Whereas in the cross-examination of PW1, the Defendant has stated

that this letter was for demand of payment by the Plaintiff. A perusal

of Exhibit P2/3 reveals that the Plaintiff has clearly recorded to the

Defendant that although a confirmation dated 15 th July 2013 was sent

with respect to White Refined Sugar M Grade and payment of

Rs.1,45,80,695/- was made vide RTGS on 17 th July 2013, however, the

contract note received did not show the trades pertaining to the said

commodity and that it has come out in public recording the scam going

on in NSEL and the investigation by EOW had commenced and that the

Plaintiff had learnt that the subject trade / contract in the records of

NSEL was in the name of Sujana Sunidhi and a duplicate contract wa

issued on 15th July 2013 and that, therefore, since the NSEL records did

not show the contract of the Plaintiff at all, a request of

Rs.1,45,80,695/- against Contract no.12335 dated 15 th July 2013 along

with interest at the rate of 18% was made. It is clearly recorded in the

said letter that the Plaintiff had proceeded on the basis that the trade

and the contract was in their account and since it was not so, no goods

has been received, a request for refund of Rs.1,45,80,695/- was made.

2.COMSS-808-2017.doc

36. As there was no reply from the Defendant to the letters of the

Plaintiff, on August 08, 2014, the Plaintiff addressed letter to Forward

Markets Commission (FMC) pointing out the information made

available to it by EOW and sought their intervention.(Exhibit P2/9).

37. In response to letter dated May 28, 2014 and June 23, 2014 the

Defendant addressed a letter dated 25th August 2014 (Exhibit P1/7). In

the said letter in paragraph no.3 the Defendant stated that:-

"3. As stated in your above referred letter/s, we reiterate and confirm that the trade was executed in White Refined Sugar M Grade having Contract Specification No. SM30AMBL2 on your behalf. However, the dealer while executing trades on your behalf, wrongly punched client code of Sujana Sunidhi and realised his mistake on the very same day after trading hours. As the online platform of NSEL was not available after trading hours, the UCC for the said trades of White Refined Sugar M Grade was modified outside the online platform of NSEL for operational purpose. You may please note that an updated contract note bearing no. 0012335 for your buy trades was issued to you on July 16, 2013 and accordingly, you made payment for the same. It would not be out of place to mention here that since a valid contract not has been issued, you are bound by the terms and conditions of the said contract note and byelaws of the NSEL."

2.COMSS-808-2017.doc

38. Therefore, as can be seen, the Defendant all along assured the

Plaintiff that the statement made by Mr. Chetan Dalal in the EOW

meeting was incorrect and that it had in fact executed the trade in the

name of the Plaintiff. In the correspondence after the EOW meeting by

the Defendant the physical Contract Notes were issued. In the letter

dated 25th August 2014 the Defendant has explained that they have

corrected the mistake of their employee, therefore, on the basis of those

assurances, the Plaintiff was obviously not certain of what the position

actually was. In response to Exhibit P2/9 the Plaintiff received the

letter at Exhibit P2/8 from the NSEL, on whose exchange the trade was

actually carried out, which confirmed that, even as on that date, the

subject trade did not stand in the Plaintiff's name. It was only upon

receipt of the letter dated 29th September 2014 from the NSEL it was

confirmed that the subject trade did not stand in the name of the

Plaintiff and that was when the Plaintiff had final conclusive and

incontrovertible proof that the subject trade, despite false and

misleading assurances of the Defendant, did not stand in the name of

the Plaintiff.

2.COMSS-808-2017.doc

39. Mr. Kapadia, learned Counsel for the Plaintiff has relied on

Section 17 of the Limitation Act, 1963, (Limitation Act) and in

particular Section 17 (1) (a) and (d) and submits that it is from the

date of the NSEL letter viz. 29th September 2014 that the Plaintiff

became aware that fraud and fraudulent story concocted by the

Defendant only arose to hide its illegal practices. Section 17 of the

Limitation Act reads thus :

"Section 17. Effect of fraud or mistake:

1. Where, in the case of any suit or application for which a period of limitation is prescribed by this Act -

(a) The suit or application is based upon the fraud of the defendant or respondent or his agent; or

(b) ...

(c) ....

(d) Where any document necessary to establish the right of the plaintiff or applicant has been fraudulently concealed from him, the period of limitation shall not begin to run until the plaintiff or applicant has discovered the fraud or mistake or could, with reasonable diligence, have discovered it; or in the case of a concealed document, until the plaintiff or the applicant first had the means of producing the concealed document or compelling its production."

(emphasis supplied)

40. Therefore, before proceeding to give a conclusive finding on

the Issue No.1, it would be pertinent to examine whether or not

there has been any fraud / false representation by the Defendant.

2.COMSS-808-2017.doc

It is pertinent to note the inconsistencies on the part of the Defendant

in their Written Statement. In the Written Statement the Defendant

claims that Defendant's employee committed a punching error while

entering the UCC of the Plaintiff and the UCC of one Sujana Sunidhi

was entered and that this mistake was corrected on the very same day

but after trading hours. The Defendant had also stated that they have

not made any misrepresentation to Plaintiff because Sujana Sunidhi has

not filed any claim in respect of the subject trade and that the same

was sufficient proof of fact that the trades were in fact carried out for

and on behalf of Plaintiff. Therefore, even at the time when the

Defendant had filed the Written Statement the Defendant had

contended that subject trade was carried out in the name of the

Plaintiff, yet in the same breath the Defendant also alleged that Plaintiff

first came to know on April 23, 2014 that the subject trade stood in the

name of Sujana Sunidhi and not in the name of the Plaintiff, or in the

alternative on August 25, 2014 and not vide NSEL's letter dated

September 29, 2014.

41. This Court has looked at the document at Exhibit (P1/7) which is

the letter dated August 25, 2014 addressed by the Defendant, where

the Defendant has categorically stated that they have corrected the

2.COMSS-808-2017.doc

mistake of their employee, and that the subject trade stood in the name

of the Plaintiff. It, therefore, does not lie in the mouth of the Defendant

to say that the Plaintiff was aware that the subject trade did not stand

in their name when they have themselves assured the Plaintiff by this

Letter that it did stand in their name.

42. It is also being contended on behalf of the Defendant that the

Plaintiff did not require, nor should have sought any confirmation from

NSEL. In my view, this contention cannot further the defence of the

Defendant, as the Defendant had on August 25, 2014 assured the

Plaintiff that they had corrected the mistake and that the subject trade

stood in the name of the Plaintiff. Even if the Plaintiff had prior to this

letter stated in their correspondence about the trade not being in their

name, this letter of the Defendant does cloud the certainty that Plaintiff

had, and it is only when they had received the letter at Exhibit P2/8,

that the Plaintiff became conclusively aware that even though by letter

of Defendant at Exhibit P1/7 the Defendant has contended that the

mistake had been rectified, the same does not reflect in the records of

NSEL.

43. It is also pertinent to note that, Defendant has in the Written

Statement paragraph 4 contended that Defendant vide its letter dated

2.COMSS-808-2017.doc

April 4, 2014, April 26, 2014 and April 30, 2014 requested NSEL to

issue revised allocation letter, however NSEL vide its reply dated April

29, 2014, refused to consider the request citing technical reasons. The

Plaintiff has submitted that they were not aware of such

correspondence between the Defendant and NSEL. The Defendant has

craved leave to rely and refer on the letters but has not led evidence

nor brought this on record before this Court. There is nothing on record

to show that post the NSEL Letter dated September 29, 2014, the

transaction stands in the name of the Plaintiff and not in the name of

Sujana Sunidhi or has been corrected as claimed by the Defendant.

44. In this context, it is pertinent to refer to paragraphs 19, 20 and

21 of the order dated 27th September 2017 in Company Petition No.192

of 2016 of this Court (Coram : A.K. Menon, J., as His Lordship then

was) (Exhibit P-1/2) from which the aforesaid is clearly borne out. An

objection is sought to be raised on behalf of the Defendant that this

order and the finding therein cannot be relied upon. I am afraid, such

objection is only stated to be rejected, in as much as, even if evidence

has not been led on the same, this Court is taking judicial notice of the

same. Moreover, the said document has also been marked as Exhibit P-

1/2.

2.COMSS-808-2017.doc

45. The above events have been confirmed by the witnesses of the

Plaintiff during cross-examination and have maintained in their

answers that though demands were raised prior to the letter received

from NSEL the Plaintiff was misled to rely on the Defendant's assurance

regarding the subject trade being in their name. On the other hand, the

Defendant even despite having knowledge that the transaction was not

carried out in the name of the Plaintiff kept assuring the Plaintiff

otherwise. Therefore, there has been an active and willful concealment

on the part of the Defendant about the true facts of the subject trade

and thus fraud played by the Defendant is established.

46. It is the contention of the Defendant, that the Plaintiff has not

pleaded or proved fraud. On the contrary, from a bare perusal of the

plaint in paragraphs 3, 4(n),(o),(t),(u), 8, 10 and 14 it emerges that

the Plaintiff has in the plaint laid out threadbare the detailed

particulars of the fraud committed and has sequentially set out the

manner in which it was discovered by the Plaintiff. In my view, there is

substantial pleading and evidence on record which show the

concealment of facts by the Defendant with an intention to mislead and

defraud the Plaintiff and therefore the contention of the Defendant that

fraud is not pleaded nor proved is only stated to be rejected.

2.COMSS-808-2017.doc

47. 'Knowledge' under Section 18 of the Limitation Act (which is pari

materia to Section 17 of the Limitation Act) would mean 'real

knowledge' meaning thereby such disclosure that would inform the

mind of the fraud, the Defendant has actively done all that it could to

keep back / suppress the information that the subject trade stood in

another client's name and was not in the name of the Plaintiff, even

though it was aware of the fact that NSEL had refused to issue the

allocation letter as far back as on April 29, 2014.

48. Reliance is placed on the decision in the case of Saranpal Kaur

Anand vs. Praduman Singh Chandhok and Others 11 wherein the

Hon'ble Supreme Court has held that the provisions of Section 17(1)

embody fundamental principles of justice and equity viz. that a party

should not be penalized for failing to adopt legal proceedings when the

facts or the documents have been willfully concealed from him and also

that a party who had acted fraudulently should not be given the benefit

of limitation running in its favour by virtue of such fraud and that

vague clues or hints may not matter as to discovery or knowledge of

fraud. The reliance of the Defendant upon the decisions in the cases of

Bhat Nagarkar Developers vs. Dilip Dhondiba Gaikwad 12 and K.S.Nanji

(2022) 8 SCC 401

2018 (2) Mh.L.J. 673

2.COMSS-808-2017.doc

& Company vs. Jatashankar Dossa and Others13 contending that the

burden was upon the Plaintiff to show that the Suit is not barred by law

of limitation even if the Defendant does not plead limitation as a

defence does not stand as the Plaintiff has clearly discharged the

burden by proving that the cause of action arose on September 29,

2014 when the NSEL by the letter of the said date confirmed that the

subject trade did not stand in the name of the Plaintiff and that the

assurances and representations made by the Defendant were false. In

my view, the Plaintiff has made out a clear case of active and wilfull

concealment of facts which became apparent to the Plaintiff only by the

NSEL letter of September 29, 2014. In my view, there has been clearly

a case of fraud and false representation played on the Plaintiff.

Therefore, the cause of action arose on September 29, 2014 on receipt

of the letter from the NSEL confirming that the subject trade did not

stand in the name of the Plaintiff. Thereafter the Suit was filed by the

Plaintiff on 18th September 2017 which is well within three years as per

Section 17 of the Limitation Act, 1963 from the discovery that

assurances of the Defendant that the transaction stood in the name of

the Plaintiff is false.

AIR 1961 SC1474

2.COMSS-808-2017.doc

49. The aforesaid elucidation clearly reveals that it was only

pursuant to the NSEL letter dated 29 th September 2014 that the

Plaintiff conclusively had knowledge that the subject trade did not

stand in the name of the Plaintiff but in the name of the Sujana

Sunidhi. I have, therefore, no hesitation in agreeing with the learned

Counsel for the Plaintiff that it is only on 29th September 2014 that it

became clear to the Plaintiff that story concocted by the Defendant was

patently false and that the Defendant had all along misrepresented and

misled the Plaintiff that the subject trade was done in the name of the

Plaintiff. All the contrary positions clearly stood falsified by the NSEL

letter dated 29th September 2014 which clearly states that the subject

trade continue to be reflected in the NSEL's record as those belonging to

Sujana Sunidhi. Therefore, in view of Section 17(1)(d), the Suit

having been filed on 18th September 2017, the same being within the

period of three years is within time and not barred by limitation.

50. Accordingly, the Issue no.10 is answered in the Affirmative. The

Plaintiff does prove that the Defendant has committed fraud and made

false representation.

2.COMSS-808-2017.doc

51. Consequently, the Issue No.1 is held in favour of the Plaintiff and

answered in the Negative.

52. As the Suit is not barred by limitation, I now proceed to deal with

the other issues.

53. The Defendant has contended that the subject trade was part of

representative Suit Modern India Ltd. and Others vs. Financial

Technologies (India) Limited and Other (Supra) being Suit No.173 of

2014 filed before this Court and therefore, in light of the same, this

Suit is not maintainable and has also raised the issue that as the

Plaintiff has received monies from the Defendant, the Plaintiff is

estopped from claiming the Suit amount.

54. The Plaintiff in the present Suit has claimed the principal amount

of Rs.1,45,79,032/-. In paragraph 4(t) of the plaint it is claimed that its

net amount outstanding from NSEL was approximately Rs.25.42 crores,

which did not include the monies under the subject trade. Also in the

Claim form / Notification dated 1 st June 2015 submitted by the Plaintiff

before the High Level Committee constituted in the case of Modern

India Ltd. and Others vs. Financial Technologies (India) Limited and

2.COMSS-808-2017.doc

Others (Supra) the Plaintiff has inserted a Note at the bottom reserving

its right to make a separate claim which reads as under :

"Note : The above mentioned net amount receivable by us does not include the sum of Rs.1,47,77,170/- paid by us to M/s. Anand Rathi Commodities Ltd. for Purchase Contract No. 12335 (SM30AMBL2) and Sales Contract No. 12334 (SM30AMBL25) since, as per NSEL's records the said contracts do not stand in our name but in the name of one M/s.Sujana Sunidhi. M/s.Anand Rathi Commodities Ltd. has fraudulently and wrongfully entered into the above trades on behalf of M/s. Sujana Sunidhi and under the pretence of executing the above trades in our name, received a sum of Rs. 1,47,77,170/- from us. In the circumstances, Encore Natural Polymers Pvt. Ltd. hereby reserves its right to claim the said amount of Rs.1,47,77,170/- from NSEL. Enclosed communication received from M/s. Anand Rathi Commodities Pvt. Ltd., NSEL & EOW regarding same."

(emphasis supplied)

55. There is no dispute that the subject trade is included in the

Modern Suit as every trade on the NSEL is included in the Modern Suit

which is a representative Suit under Order 1 Rule 8 of the CPC.

Therefore, the central question for determination in the present Suit

would be whether the subject trade was executed for the Plaintiff and is

therefore owned by the Plaintiff or for some other client of the

Defendant and therefore not owned by the Plaintiff. Therefore, as the

subject trade was never carried out on behalf of the Plaintiff and did

2.COMSS-808-2017.doc

not stand in the name of the Plaintiff, the Defendant was required to

return the monies paid to it and the owner of the subject trade would

accordingly be paid out in accordance with the Modern India Suit

mechanism. It is to be noted that until the NSEL letter dated September

29, 2014, the Plaintiff was under the bona fide belief that the subject

trade stood in its name and even after the meeting with the EOW on

April 23, 2014, the Defendant repeatedly kept assuring the Plaintiff

that the subject trade was carried out for it and even issued physical

contract notes which included the subject trade.

56. Also, NSEL made payments directly to the Defendant and other

brokers and the Defendant then apportioned those payments to its

clients like the Plaintiff. There was no direct payment from the NSEL to

the Plaintiff. Therefore, though admittedly since the filing of the Suit,

the Plaintiff received pro-rata payments of a total amount of Rs.2.02

crores from the NSEL through the Defendant which obviously is on the

basis that pro-rata payments were related to trades done through the

NSEL platform, the acceptance of receipt of pro-rata payments in

respect of the subject trade cannot operate against the Plaintiff as it

was entirely at the behest of the Defendant and without the

knowledge/instructions of the Plaintiff and that too at a time when the

2.COMSS-808-2017.doc

Plaintiff believed that the subject trade was executed on its behalf

without any trade-wise break-up being provided.

57. The Defendant's dishonesty is established from the fact that

despite never having provided a trade-wise break-up for the 45

occasions prior to filing of the Suit, for the first time on November 1,

2018 (Exhibit P-1/11) that is after filing of the Suit on September 18,

2017, the Defendant provided a trade-wise break-up of the pro-rata

payments. The Plaintiff had noticed the subject trade's presence in the

trade break-up provided for the first time and protested the same vide

its letter dated November 12, 2018 (Exhibit P-1/12/p.50/PW-1 COD)

and December 21, 2018 (Exhibit P-1/13/p.85/PW-1 COD) refusing to

accept any payment towards the subject trade and making it clear that

it would only accept the said amount towards the outstanding on its

other trades which were legitimately made on its behalf and for which

it was patiently waiting in line for payment under the High Court

mandated mechanism.

58. The fact that the subject trade is part of the Modern Suit is

irrelevant in as much as, the subject trade did not belong to the

Plaintiff and that the owner of the subject trade would be bound by the

2.COMSS-808-2017.doc

orders passed in the Modern Suit. The fact that the Defendant chose to

make payments pro-rata for the subject trade to the Plaintiff at a time

when the Plaintiff believed the representations that the subject trade

stood in its name and accepted them, do not change the fact that the

subject trade does not stand in the name of the Plaintiff and as the

Defendant has not executed the subject trade for the Plaintiff while

having admittedly received payment to do so. Also, the Defendant did

not choose to lead evidence in the matter. This by itself draws an

adverse inference on the defense taken by the Defendant.

59. On behalf of the Defendant it has been submitted that having

reserved its right to claim monies towards the subject trade from the

NSEL, by admittedly receiving pro-rata payments towards the subject

trade from the NSEL through the Defendant, the Plaintiff is now

estopped from claiming payment under the Suit, as that would amount

to unjust enrichment.

60. In the case of Kalpraj Dharamshi & Anr. vs. Kotak Investment

Advisors Limited and Anr14 the Hon'ble Supreme Court has held that for

establishing waiver, it will have to be established that a party expressly

(2021) 10 SCC 401

2.COMSS-808-2017.doc

or by its conduct acted in a manner which is consistent with the

continuance of its rights. For constituting acquiescence or waiver it

must be established that though a party knows the material facts and is

conscious of his legal rights in a given manner, but fails to assert its

rights at the earliest possible opportunity, it creates an effective bar of

waiver against him. Waiver is an intentional relinquishment of a right

and involves conscious abandonment of an existing legal right,

advantage, benefit, claim or privilege.

61. In Municipal Corporation of Greater Bombay vs. Dr. Hakimwadi

Tenants Association and Another 15 the Hon'ble Supreme Court observed

that in order to constitute waiver, there must be voluntary and

intentional relinquishment of a right. The essence of a waiver is an

estoppel and where there is no estoppel, there is no waiver. Estoppel

and waiver are questions of conduct and must necessarily be

determined on the facts of each case.

62. Further, the Plaintiff has relied on Motilal Padampat Sugar Mills

Co. Ltd. vs. State of Uttar Pradesh 16 where the Hon'ble Supreme Court

has held that there could be no estoppel against the Plaintiff since the

1988 (Supp) SCC 55

(1979) 2 SCC 409

2.COMSS-808-2017.doc

doctrine of estoppel by representation is applicable only to

representations as to some state of facts alleged to be at the time

actually in existence and not to promises of the future which, if binding

at all, must be binding only as contracts. Considering the fact that

the Plaintiff had categorically in the claim made before the High Level

Committee reserved its right to make the claim with respect to the

subject trade, in my view this Suit is maintainable. Further, in view of

the law discussed above, the question of waiver by the Plaintiff or

estoppel against the Plaintiff would not arise as the Plaintiff had

already reserved its right as above. The Plaintiff is also entitled,

therefore, by way of a Suit to seek a refund for the purchase leg of the

paid contract.

63. In view of the above discussion, Issues No. 1 to 3, 5 and 10 are

accordingly answered as follows:-

Sr. Issue Answer No.

1. Whether the suit is barred by limitation? Negative

2. Whether the suit is maintainable in light of Affirmative Suit No. 173 of 2014 filed by one Modern India Ltd under Order I Rule VIII of the Code of Civil Procedure 1908?

3. Whether the Plaintiff is estopped from Negative claiming the suit amount in light of their having received any monies from the

2.COMSS-808-2017.doc

Defendant?

5. Whether the Plaintiff is entitled to seek Affirmative refund for the purchase leg of the paired contract despite the unconditional acceptance of part payments for the sale leg on 47 occasions since 21st August 2013

10. Whether Plaintiff proves that the Defendant Affirmative has committed fraud and or made any false representation or siphoned off the money paid by the Plaintiff to the Defendant towards the paired contract?

RE: ISSUES NOS. 4,6, 8 AND 9:

64. It is evident that on July 15, 2013, on the instructions of the

Plaintiff, the Defendant purchased a certain quantity of White Refined

Sugar M Grade on the NSEL through a Contract Note No. 0012335

(NSEL Contract No. SM30AMBL2) (Exhibit P-1/2) for a total sum of

Rs.1,45,63,473.06/- and on the same day i.e. 15 th July 2013, pursuant

to instructions of the Plaintiff, the Defendant sold the same

commodities under Contract Note No. 0012334 (NSEL Contract No.

SM30AMBL25) (Exhibit P-1/20) for a total sum of Rs. 1,47,94,679/-.

That, on the next day i.e. on July 16, 2013, at 4.51 p.m., the Defendant

emailed the Plaintiff with the digitally signed Contract Notes (Exhibit P-

1/2 and Exhibit P-1/20) for both the above transactions done on behalf

2.COMSS-808-2017.doc

of the Plaintiff which at the top of the page clearly stated that the same

were issued by the Defendant acting as an agent for the Plaintiff and

also that the trade was carried out on account of "Encore Natural

Polymers Private Limited ("HCE009") i.e. the Plaintiff and included

amongst other trades, the subject trade which was replied to by the

Defendant on the same day at 7.25 p.m. with details of the trade

"done" under Client Code "HCE009" i.e. the Plaintiff's code in the name

of "Encore Natural Polymers Private Ltd." for an amount of

Rs.1,45,79,032/- and the confirmation attached to the email also

disclosed that the trade was carried out under Client Code "HCE009".

On the settlement date of the 'Buy Trade' i.e. on 17 th July 2013, the

Plaintiff made the payment of Rs.1,45,79,032/- towards the 'Buy Trade'

of commodities vide RTGS whereupon the Defendant was obligated to

hand over the Delivery Allocation Report / Letter (DAR) issued by

NSEL, which corresponds to a document of title in as much as it would

prove the allocation / earmarking of the subject trade in the name of

the Plaintiff which includes the details of the end client and a

confirmation from NSEL, the original warehouse receipts were in

NSEL's custody. The Defendant by its email dated 16 th July 2013

provided the Plaintiff with the DARs (Exhibit P-1/18) for the other

trades carried out on 15th July 2013, but it failed to provide the DAR for

2.COMSS-808-2017.doc

the subject trade which was also carried out on 15 th July 2013 and no

explanation was given as to why the DAR for the subject trade had not

been made available. Therefore, the Plaintiff by its email dated 11 th

December 2013 (Exhibit P-1/18) called upon the Defendant to send the

DAR for the outstanding contracts, which included the subject trade,

however, received no response to the said email as also to the emails

dated 23rd April 2014 sent at 11.48 a.m. (Exhibit P-1/14), 23rd April

2014 sent at 12.15 p.m. (Exhibit P-1/15), 7th March 2017 (Exhibit P-

1/16) and 8th May 2017 (Exhibit P-1/17) sent later following up on the

issue. PW2 in his answer to question no. 52 has volunteered that in the

meeting with the EOW the Defendant mentioned that they will send to

the Plaintiff, the original signed copy of the contract and the DAR

which has not been received by the Plaintiff till today. It is an admitted

position that till date, no DAR for the subject trade has been handed

over by the Defendant to the Plaintiff.

65. Though it has been pleaded by the Defendant that it did in fact

carry out the trade for the Plaintiff, the Defendant has not produced the

DAR in respect of the subject trade. Therefore, adverse inference ought

to be drawn against the Defendant's conduct and the only conclusion

2.COMSS-808-2017.doc

that can be arrived at for non-production is that it does not have the

DAR for the subject trade in the Plaintiff's name because, as confirmed

by NSEL, the trade was never carried out for the Plaintiff.

66. On July 19, 2013 the physically signed Purchase Contract

(Exhibit P-1/3) and Sale Contract (Exhibit P-1/3) for trade carried out

on July 15, 2013 was sent by the Defendant to the Plaintiff but it did

not include the subject trade for which there was no explanation as to

why the digitally signed contract notes sent contemporaneously

included trades in three commodities (i.e. including the subject trade)

whereas the physically-signed contract notes, having the same number

and for the same day, included trades for only two commodities i.e.

excluding the subject trade.

67. It is an admitted position that on July 30, 2013, before the 'sell

trade' part of the subject trade could be settled, all trades on the NSEL

exchange were suspended by the Government of India by a Circular of

NSEL on account of the widely reported NSEL scam. Believing that the

subject trade stood in its name, the Plaintiff awaited information /

payouts in respect of the subject trade in accordance with the NSEL

payment mechanism under order of this Court /FMC/NSEL.

2.COMSS-808-2017.doc

68. On August 25, 2014 (Exhibit P-1/7) Defendant admitted that the

subject trade was made on behalf of Sujana Sunidhi, contending that it

was a mistake and was subsequently modified on the very same day

after trading hours but as the online platform of NSEL was not

available after trading hours, the UCC for the said trades of White

Refined Sugar M Grade was modified outside the online platform of

NSEL for operational purpose. However, no evidence has been led

proving the above factual assertion by the Defendant to establish it's

case.

69. That, letter from NSEL dated 29th September 2014 forms the

conclusive proof on whose name the subject trade was done and the

Defendant has concocted digitally signed contract notes and/or

unsigned physical contract notes to receive money from the Plaintiff

without performing its counter-obligation of carrying out the trade on

its behalf. The contention in the written statement that the client codes

were modified by the Defendant at a later stage is also falsified by the

fact that, even on September 29, 2014, the subject trade continued to

reflect in NSEL's records as those belonging to Sujana Sunidhi. No

explanation is given as to how the trades continued to be shown in the

name of Sujana Sunidhi when the mistake was rectified.

2.COMSS-808-2017.doc

70. As can be seen from the above, it is not in dispute that Plaintiff

had paid a sum of Rs.1,45,79,032/- to the Defendant in respect of the

'buy trade' in the subject trade which was not carried out by the

Defendant in the name of the Plaintiff as admitted by the Defendant in

(i) paragraph 4(q) of the written statement. It is also clear that the

subject trade was not carried out by the Defendant in the name of the

Plaintiff as has also been admitted by the Defendant in its reply to the

Plaintiff on 24th November 2014 resting its entire defence as stated in

paragraph 4(r) of the written statement on the fact that the client code

entered was an inadvertent error further contending that the ARCL

dealer while punching in the Plaintiff's buy trade for White Refined

Sugar M Grade having Contract Specification No.SM30AMBL2

committed an error and realized his mistake on the very same day after

trading hours. That, as the online platform of NSEL was not available

after trading hours, the UCC for the said trades of White Refined Sugar

M Grade was modified outside the online platform of NSEL for

operational purposes. The Defendant has all throughout admitted the

receipt of Rs.1,45,79,032/- and also admitted that it had originally

executed the subject trade in the name of Sujana Sunidhi, however, no

explanation was given as to how the trades continued to be shown in

the name of Sujana Sunidhi if the mistake was purportedly rectified.

2.COMSS-808-2017.doc

This defence of the Defendant appears to be ex-facie false as while in

paragraph 4(r) of the written statement the Defendant claims that the

alleged modification took place after trading hours while in paragraph

4(q) of the written statement, the Defendant relies upon its own ARCL

Trade log which reflects that the "Buy Trade was carried out between

12.03 p.m. to 12.04 p.m. and the subsequent modification of the Client

Code at 1.12 p.m. to 1.13 p.m. i.e. within the trading hours. The fact

that admittedly the sale transaction of the subject trade took place on

the same day at 5.57 p.m. indicates that the trading/market hours were

at least till then. Therefore, if the alleged modification took place at

1.12 p.m. to 1.13 p.m. as per the ARCL Trade Log, then the same was

done during the trading hours and not after the trading hours. Also,

this too is false because as the the NSEL Circular dated 8 th July 2011

(Exhibit P-1/8) which the Defendant itself relies upon in support of its

contention that client modification is permitted by the NSEL (para

4(r)/p.119 of Written Statement) , it is stated that modification is

permitted during trading hours. Therefore, had the modification taken

place during the trading hours, the same would have reflected in NSEL's

records and consequently, a DAR for the subject trade would have been

issued in the name of the Plaintiff. It is, therefore, clear that the case of

'client code modification' is an afterthought and despite being given an

2.COMSS-808-2017.doc

opportunity to prove the modification in the trial, the Defendant has

completely failed to do so.

71. It is not disputed that DARs are issued by NSEL for the trades

carried out on its platform can be seen from the fact that DARs for all

the other trades carried out on 15 th July 2013 except the subject trade

were provided by the Defendant to the Plaintiff, however, no DAR was

provided for the subject trade. Also, as stated in paragraph 4 of the

written statement, though the Defendant vide its letters dated 4 th April

2014, 26th April 2014 and 30th April 2014 requested NSEL to issue

revised allocation letter, NSEL vide its reply dated 29 th April 2014

refused to consider the request stating that trades were already settled

as per settlement schedule and invoices for the same is already received

and that such modification cannot be done. Though the Plaintiff by

several emails dated 23rd April 2014, 23rd April 2014, 7th March 2017

and 8th May 2017 requested the Defendant to provide the DAR, at no

point did the Defendant inform the Plaintiff that it did not have the

DAR in the name of the Plaintiff or that it was seeking revised copies

from NSEL as the DAR stood in the name of Sujana Sunidhi. Also,

there would be no question of asking NSEL for a revised allocation

letter if the DAR was in the Plaintiff's name which would have been the

2.COMSS-808-2017.doc

case if the modification was done as per the NSEL circular. As no DAR

was provided to the Plaintiff it is clear that the subject trade was never

carried out on behalf of the Plaintiff despite the Plaintiff's payment

made on the basis of the Defendant's representation.

72. It is the contention of the Defendant that there is no privity of

contract between the Plaintiff and the Defendant in respect of the

subject trade, as no consideration is alleged to have flowed from the

Plaintiff to the Defendant in connection with the underlying

commodity. There is no substance in this contention and the same is

hereby rejected, as it is an admitted position that the Defendant was

acting as agent of the Plaintiff. It is also evident that the Plaintiff has, in

fact, paid the amount to the Defendant, yet the Defendant has failed to

effect the purchase in the name of the Plaintiff. The Defendant cannot

thereby be absolved of liability, particularly since the sale is not in the

name of the Plaintiff. Consequently, there clearly exists a privity of

contract between the Plaintiff and the Defendant. And as the

Defendant's obligations under the transaction remain unfulfilled, the

Plaintiff is entitled to receive the refund of the amount paid.

2.COMSS-808-2017.doc

73. In Bostock vs. Jardine & Another17it has been held that though a

contract was made, it was not the contract which the Plaintiff therein

authorized the Defendant therein to make and therefore, as the

Plaintiff had paid the money on the faith that a contract had been

entered into, which turns out never to have existed, he was entitled to

have the money returned. It also held that if no such contract ever

existed as the Defendant was authorized by the Plaintiff to make, or if

it was not available, there has been a total failure of consideration and

the Plaintiff was entitled to recover back the money he has paid.

74. The facts in Bostock vs. Jardine & Another (supra) are similar to

the facts of the present case as in the present case, the Plaintiff had

authorized the Defendant to transact the subject trade on behalf of the

Plaintiff whereas the Defendant executed the subject trade in the name

of Sujana Sunidhi resulting in total failure of consideration and as such

the Plaintiff is rightly entitled to refund of Rs.1,45,79,032/- paid by it

to the Defendant.

75. In S. Shanmuganathan vs. The Authorized Officer, Indian

Overseas Bank18 the Petitioner, pursuant to being declared as a

English Reports- Exchequer Division/1865 Eng R 407

2017 SCC Online Mad 1549

2.COMSS-808-2017.doc

successful bidder in an auction, made payment of the sale

consideration to the bank. The payment was made on the basis that the

property was unencumbered. However, the bank, who was well aware

of the pending litigation with respect to the secured asset, failed to

disclose the same to the Petitioner in the auction notice that was issued.

The Petitioner filed a Writ Petition seeking for refund of the sale

consideration, which was resisted by the bank on the ground that the

sale certificate was already issued and therefore, the sale subsisted and

could not be cancelled. In these circumstances, the Hon'ble Madras

High Court held that the material available on record is sufficient to

arrive at a conclusion that the bank, for reasons best known to it,

withheld information with regard to the litigation with a view to sell

the secured asset somehow or the other. The bank instead of admitting

its mistake in not disclosing the encumbrances, and litigation, dragged

the Petitioner from pillar to post and finally prompted him to approach

the Court. In view thereof, the bank was held liable to refund the sale

consideration to the Petitioner, who failed to give possession of the

property to the Petitioner for over 9 years.

76. Similarly, in the facts of the present case, the Defendant withheld

the information that it had not conducted the subject trade in the name

2.COMSS-808-2017.doc

of the Plaintiff and that the DAR did not stand in the Plaintiff's name

despite the Defendant having sought for a "revised' DAR from NSEL for

the Plaintiff. Despite repeated follow ups from the Plaintiff, the

Defendant withheld, the communications vide letters dated 04 April,

2014, 26 April 2014 and 30 April 2014 it had with NSEL, requesting

NSEL to issue revised allocation letter. NSEL refused to accede to this

request by its response letter dated 29 April, 2014. This entire

correspondence was not disclosed to the Plaintiff nor has it been

brought on record by the Defendant. The Defendant has contended that

as NSEL's operations were shut down from about 31 st July 2013, the

DAR could not be furnished and the Defendant cannot be blamed or

held responsible for reasons beyond its control. This defence of the

Defendant cannot be countenanced in as much as the NSEL letter dated

29 April 2014 has categorically stated that the subject trade stands in

the name of Sujana Sunidhi. As the Defendant has failed to produce on

record the DAR in the name of the Plaintiff, adverse inference ought to

be drawn against the Defendant. And therefore, in light of the

Defendant's failure to carry out the subject trade in the name of the

Plaintiff, the Plaintiff is entitled to refund of the monies paid by it to

the Defendant.

2.COMSS-808-2017.doc

77. In Ram Nagina Singh vs. Governor-General in Council 19 the

Plaintiff supplied bricks under 3 permits issued by the Chief Engineer,

Eastern Command. The Plaintiff also entered into an agreement with

the company to whom the bricks were to be supplied. These bricks

were delivered to the company. There was no dispute about the

quantity of bricks supplied. The company thereafter, insisted on paying

lower rates than those mentioned in the permits. Accordingly, the bills

were not paid. The Plaintiff filed a suit against the Chief Engineer,

Eastern Command for recovery of the price of bricks supplied. The

defense taken by the Defendant was that since the bricks were supplied

to the company, he did not enjoy any benefit therefrom, and was

therefore, not bound to make compensation. The Court held that the

Agreement under which the bricks were supplied is void for reason of

not complying with certain statutory requirements qua government

contracts. As a result, the agreement under which the bricks were

supplied was held to be void and not binding on the Defendant. While

applying the principles of Section 65 of the Indian Contract Act, the

Court held that the said section applies to a case where an agreement is

entered into between the parties under which benefit is received by one

party and, after the benefit is so received, the agreement is declared

1949 SCC Online Cal 90

2.COMSS-808-2017.doc

void. It is then that the party who has received the advantage is

compelled to restore the advantage so received. Accordingly, the

Plaintiff therein was entitled to recover compensation from the

Defendant.

78. Similarly, in the facts of the present case, the benefit received by

the Defendant, viz. the amount of Rs. 1,45,79,032/- paid by the

Plaintiff to the Defendant, ought to be restored / refunded to the

Plaintiff, in light of the facts and circumstances of the present Suit,

especially, since the Defendant has failed to discharge his burden of

proving that the subject trade was carried out in the name of the

Plaintiff.

79. In Satgur Prasad and Mahant Har Narain Das 20 the Plaintiff

therein had filed a suit for declaration against the Defendant therein

that the agreement entered into between the Plaintiff and Defendant be

declared void on the ground that the same was obtained by fraud and

undue influence. Both, the Single Judge and the Appeal Bench, found

that the agreement was procured by fraud and undue influence and

that the Defendants were in a fiduciary relation to the Plaintiff and had

1932 SCC Online PC 2

2.COMSS-808-2017.doc

taken advantage of that relation to procure the deed. In the Cross

Appeals filed, it was finally held that such an agreement was hit by

Section 65 of the Indian Contract Act which provides that when a

contract becomes void, and this covers cases of voidable contracts

which had been avoided, any person who has received any advantage

under such contract is bound to restore it to the person from whom he

received it or make compensation therefore. The doctrine of restitutio

in integrum states that a party exercising his option to rescind is

entitled to be restored as far as possible to his former position. Fraud,

renders any transaction voidable at the election of the party defrauded;

and if, when it is avoided, nothing has occurred to alter the position of

affairs, the rights and remedies of the parties are the same as if it had

been void from the beginning. Accordingly, the parties therein were put

back in the position which they occupied prior to the agreement.

80. Applying the aforesaid ratio to the facts of the present case, the

Defendant ought to be directed to refund the monies to the Plaintiff,

along with interest, such that the Plaintiff can be put back in the

position it was prior to making the payment of Rs. 1,45,79,032/- to the

Defendant.

2.COMSS-808-2017.doc

81. The Defendant has willfully defrauded the Plaintiff, and despite

being fully aware of the same, continued to mislead the Plaintiff that

the subject trade stood in the Plaintiff's name. It is on the strength of

these repeated false representations that the Plaintiff was misled into

believing that the transaction was secure. As a direct consequence of

the Defendant's fraudulent and misleading conduct, the Plaintiff has

suffered loss and prejudice.

82. In view of the above discussion, the submissions made on behalf

of the Defendant with respect to issues no. 4, 6, 8 and 9 cannot be

sustained.

83. Accordingly, on the basis of the above reasoning, the Issues no. 4,

6, 8 and 9 are answered in favour of the Plaintiff in the Affirmative as

under :

Sr. Issue Answer No.

4. Whether the Plaintiff is entitled to make Affirmative a claim for refund in respect of the purchase leg of the which forms part of a paired contract in relation to Contract No. 12334 ("Sugar Trade")

6. Whether the Plaintiff is entitled to make Affirmative a claim against the Defendant for refund

2.COMSS-808-2017.doc

of the purchase consideration of the Sugar Trade despite having reserved its right to claim the sale consideration of the Sugar Trade from NSEL before the High Court Committee by this Hon'ble Court in Suit No. 173 of 2014?

8. Whether the Plaintiff proves that there is Affirmative privity of contract between the Plaintiff and the Defendant in relation to the underlying contract (Paired Contract) conducted by the Defendant for and on behalf of the Plaintiff on the platform of NSEL?

9. Whether the Plaintiff proves that it Affirmative suffered losses on account of the error committed in the punching of the client code made by the dealer of the Defendant?

84. The burden of proof in a Suit is on the Plaintiff, the Plaintiff in

the present case has proved its case, and therefore, Issues No.4,5,6,8,9

and 10 being answered in the affirmative, Issues Nos.7 and 11 are

answered in the negative as follows :

  Issue                        Issue                             Answer
  No
  7.      Whether the Defendant proves that it is               Negative
          not liable to Plaintiff because the
          Defendant is an intermediary on the
          NSEL platform?







                                                  2.COMSS-808-2017.doc


  11.     Whether the Defendant proves that it                  Negative
          carried out the Sugar Trade paired
          contract on NSEL Platform for and on
          behalf of the Plaintiff?


 RE: ISSUES NO.12, 13, 14 and 15 :

85. It is evident that the Defendant was instructed to carry out the

subject trade for the Plaintiff for which the Plaintiff made payment to

the Defendant. There is no material on record to show that the subject

trade was in fact carried out in the name of the Plaintiff, despite the

Defendant's repeated assertions that the subject trade stood in the

name of the Plaintiff. By its letter dated September 29, 2014, the NSEL

- the contractual counter party to the subject trade has conclusively

confirmed that the subject trade did not stand in the name of the

Plaintiff, but in the name of Sujana Sunidhi.

86. In view of the findings of issues no. 4,6, 8, 10, the Plaintiff has

proved its entitlement and is entitled to seek repayment of the sum of

Rs.1,45,79,032/- from the Defendant, since admittedly a sum of

Rs.2.02 crores has been received by the Plaintiff from the NSEL through

the Defendant and some of which also would pertain to the subject

trade, the repayment would be subject to the adjustment of the

2.COMSS-808-2017.doc

amounts already received towards the subject trade.

87. In Trojan and Company vs. RM.N.N.Nagappa Chettiar 21 the

Hon'ble Supreme Court held that it is well settled that interest is

allowed by a court of equity in the case of money obtained or retained

by fraud, the agent must also pay interest in all cases of fraud and on

all bribes and secret profits received by him during his agency.

88. Applying the aforesaid ratio to the facts of the present case, the

Defendant, as an agent of the Plaintiff, fraudulently misrepresented to

the Plaintiff that the subject trade stood in the name of the Plaintiff. It

was only vide NSEL letter 29 September 2014 that the Plaintiff

conclusively established that the subject trade was not in the name of

the Plaintiff. The suit arises out of a commercial transaction and

therefore, interest can exceed 6% as is provided for in the proviso to

Section 34(1) of the CPC. Therefore, in my view the Plaintiff is entitled

to interest on the money paid to the Defendant, i.e. on Rs.

1,45,79,032/- along with further interest as more particularly stated in

the Particulars of Claim at Exhibit "T".

89. Ergo, the other contentions raised on behalf of the Defendant are

(1953) 1 SCC 456

2.COMSS-808-2017.doc

hereby rejected.

90. In view of the above discussion, the Issues No. 12, to 15 are

answered as under:-

  Issue Nos.                         Issue                           Answer
  12               Whether the Plaintiff proves that it is Affirmative
                   entitled to a sum of Rs.2,55,43,262.9/- as
                   per the particulars of claim (Exhibit "T")?
  13               Whether the Plaintiff is entitled to any Affirmative
                   further interest on the principal sum of
                   Rs.1,45,79,032/- from the date of filing of
                   the suit until payment and/or realization
                   and, if so, at what rate?
  14                What order and what decree?                      Suit is
                                                                     decreed.
  15               What order as to costs under Section 35 of Costs as
                   the Code of Civil Procedure    1908     as awarded.
                   amended by the Commercial Courts Act?


91. Accordingly, the following order is passed:-

ORDER

(i) Subject to the adjustment of the amounts already received

towards the subject trade under the claim made before the High Level

Committee, Plaintiff's Suit is decreed in terms of prayer clause (a)

which reads thus :

"That this Hon'ble Court be pleased to order and decree the Defendant to pay to the Plaintiff a sum of Rs.2,55,43,262.9/- as per the Particulars of Claim annexed hereto and marked s

2.COMSS-808-2017.doc

Exhibit T, together with interest on the principal sum of Rs.1,45,79,032/- at the rate of 18% per annum or any other rate as this Hon'ble Court may deem fit and proper from the date of the filing of the Suit till payment and/or realization."

(ii) Considering that the Commercial Suit has been decreed, in view of

the Section 35 of the Code of Civil Procedure, 1908 as amended by

Commercial Courts Act, 2015, as applicable to commercial disputes, this

Court also awards costs in the matter, to be worked out by the Taxing

Master of this Court.

(iii) Accordingly, Decree be drawn up expeditiously.

(ABHAY AHUJA, J.)

92. After the judgment is pronounced, Mr.Siddhanth Chhabria learned

Counsel for the Defendant seeks stay in the matter.

93. Mr.Kapadia, learned Counsel for the Plaintiff, vehemently opposes

the request for stay. Mr.Kapadia further submits that since the monies are

lying in this Court, an appropriate application for execution will have to

be made.

94. Having heard the learned Counsel and having considered their

submissions, this Court is not inclined to grant stay in the matter. The

request for stay is accordingly rejected.

(ABHAY AHUJA, J.)

VILAS KHATATE

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter