Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Seema Agarwal vs Ashok Chaudhry
2025 Latest Caselaw 425 Cal/2

Citation : 2025 Latest Caselaw 425 Cal/2
Judgement Date : 17 July, 2025

Calcutta High Court

Seema Agarwal vs Ashok Chaudhry on 17 July, 2025

Author: Arindam Mukherjee
Bench: Arindam Mukherjee
 IN THE HIGH COURT AT CALCUTTA
                 ORdINARy ORIGINAL CIvIL jURIsdICTION
                           ORIGINAL sIdE

   Present :

   THE HON'BLE JUSTICE ARINDAM MUKHERJEE



                                IA NO. GA 3 of 2025
                                        IN
                                CS NO. 152 of 2024

                                SEEMA AGARWAL
                                     VS
                               ASHOK CHAUDHRY

      For the Plaintiff                 : Mr. Varun Kothari,
                                            Mr. Nikunj Berlia,
                                            Ms. Urvashi Jain,
                                            Ms. Sreeja Chakraborty,
                                                                         ...... Advocates

      For the Defendant                 :   Mr. Jayanta Sengupta,
                                            Mr. Ayan Dutta,
                                            Mr. Bimalendu Das,
                                            Ms.ShomritaDas

                                                                      .........Advocates
      Heard on                          :      17.07.2025

      Judgment on                       :      17th July, 2025




Arindam Mukherjee, J:


  1.

This is an application under Order VII Rule 11 of the Code of Civil Procedure,

1908 (in short 'CPC') filed by the sole defendant in a suit for recovery of money said to have been lent and advanced. The defendant has attacked the plaint

mainly on three following grounds:-

i) According to the averments in the plaint the money provided to

the defendant is spread over several years i.e. between 2009 and

2016. The last amount was advanced in 2016. Each

disbursement, according to the defendant, amounts to separate

transaction and cannot be said to be part of a single transaction

on the basis of the averments in the plaint. The defendant also

says that the plaint is silent as to when the money given as loan is

to be returned. It only speaks of payment of interest after each

four months. The money which has been lent prior to 2016 on

having not been repaid is clearly hit by the provisions of

Limitation Act, 1963 since they are separate and independent

transaction. The plaintiff cannot claim recovery of such amount;

ii) So far as the last tranche of disbursement is concerned, the

plaintiff says that the repayments shown for the purpose of the

limitation being extended cannot also be said to be payment to the

defendant as they were credited in the account of the plaintiff's

husband who is a separate entity;

iii) Since no payment has been made within three years from 2016 to

the defendant either on account of interest or towards part

payment of the loan amount, the recovery of the last disbursement

amount is also hit by the provisions of limitation;

iv) The defendant then says that the plaintiff has stated that the

money given to the defendant is by way of investment. If it is

an investment then the suit was required to be filed in the

Commercial Division of this Court in view of the provisions of

the Commercial Courts Act, 2015.

2. The defendant therefore says that the suit is ex facie barred by limitation

and in any event cannot be filed in the Ordinary Original Civil

Jurisdiction of this Court. As a consequence thereof, the plaint is

required to be rejected and the suit should be dismissed.

3. The plaintiff, on the other hand, says that taking the averments made in

the plaint as a whole it is clear that there has been continuous

transactions between 2009 and 2016 in connection with disbursement of

the loan amount and receipt of interest from the defendant. The amounts

were disbursed as a part of a single agreement which is spread over a

period of time. Assuming without admitting that the disbursement do

not form part of a single agreement then also the same being a series of

transactions between the same parties wherein the continuous

disbursement and receipt of interest has taken place, no part of the

plaintiff's claim can be said to be barred by limitation. So far as the

period beyond 2016 it is clear that two payments have been made by the

defendant to the plaintiff and as such the suit having been filed within

three years from the last payment cannot be said to be ex facie barred by

limitation as sought to be contended by the defendant. So far as the

other point is concerned, the plaintiff says that the transaction between

the plaintiff and the defendant is not a transaction between merchants

nor there is any mercantile document between the parties for which it

will come under Section 2(c)(i) of the 2015 Act. Moreover, there is no

investment agreement between the parties and the defendant had no

dealing with the plaintiff to bring the transaction within the provisions of

either Sections 2(1)(c)(xi) or (xii) or (xiii) of the Commercial Courts Act,

2015. Thus, this cannot be termed as a commercial transaction for

which the suit is required to be filed in the Commercial Division of this

Court.

4. After hearing the parties and considering the materials on record, I find

that the points raised by the defendant for rejection of the plaint and

dismissal of the suit do not come squarely under any of the provisions of

Order 7 Rule 11 (a) to (d) of CPC. It cannot be said at this stage that the

plaint does not disclose a cause of action or that the relief(s) claimed by

the plaintiff is undervalued or that the suit appears from the statement

in the plaint to be barred by any law and in particular, the law of

limitation. The matter as to whether the amount was investment has to

be gone into at the trial of the suit after the defence is disclosed in

written statement. Similarly, the issue of limitation being a mix question

of law and facts is also necessary to be gone into at the trial. That apart

and in any event, on a meaningful reading of the plaint as a whole, I do

not find any substance in the arguments made by the defendant for

which the plaint is required to be rejected at the threshold on the ground

of either limitation or that the suit arises out of a commercial dispute

between the parties.

5. The application under Order 7 Rule 11 of CPC filed by the defendant,

therefore, fails and is accordingly dismissed.

Urgent photostat certified copy of this judgment and order, if applied

for, be supplied to the parties on priority basis after compliance with all

necessary formalities.

(ARINDAM MUKHERJEE, J.)

pa

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter