Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Star Pipe Products India Limited vs Ashirwad Foundries Private Limited
2025 Latest Caselaw 486 Cal/2

Citation : 2025 Latest Caselaw 486 Cal/2
Judgement Date : 21 July, 2025

Calcutta High Court

Star Pipe Products India Limited vs Ashirwad Foundries Private Limited on 21 July, 2025

OCD-31
                               ORDER SHEET

                    IN THE HIGH COURT AT CALCUTTA
                         COMMERCIAL DIVISION
                             ORIGINAL SIDE

                           CS-COM/819/2024
                IA NO: GA-COM/1/2024, GA-COM/2/2025

                  STAR PIPE PRODUCTS INDIA LIMITED
                                 VS
                ASHIRWAD FOUNDRIES PRIVATE LIMITED


 BEFORE:
 The Hon'ble JUSTICE KRISHNA RAO
 Date : July 21, 2025.

                                                                          Appearance:
                                                         Mr. Aniruddha Mitra, Sr. Adv.
                                                        Mr. Ganesh Prasad Shaw, Adv.
                                                              Mr. Gaurav Kumar, Adv.
                                                              Mr. Harshit Thirani, Adv.
                                                                     ...for the plaintiff



 1.

The plaintiff has filed an application being GA-COM/2/2025 praying for

judgment upon admission. The plaintiff has also filed an application being

GA-COM/1/2024 praying for interim order.

2. Initially this Court has passed an ad-interim order which is continuing till

date.

3. The plaintiff has filed the suit praying for decree for a sum of

Rs.84,69,294.13p. along with interest at the rate of 18% per annum. The

plaintiff and the defendant have entered into three Memorandum of

Understanding dated 1st April, 2004, 1st April, 2007 and lastly on 7th

November, 2010. As per the terms of the Memorandum of Understanding

executed between the parties dated 7/11/2010, the defendant was to

manufacture and supply Iron Casting to the plaintiff. The plaintiff shall

purchase such Iron Casting from the defendant. The plaintiff could

assemble the rough casting and export it to countries such as United

States and Canada.

4. At the time of issuance of purchase order to the defendant, the plaintiff

was obliged to make lump sum payment in the form of an advance to the

defendant, depending upon the value of the order, which was to be

adjusted against the supply of casting as provided by the defendant every

week.

5. In the year 2022, the defendant had started facing financial problems and

was unable to maintain the required stock of Pig Iron, and subsequently

supply the Rough Iron Casting against the advances provided by the

plaintiff to the defendant. In order to overcome the said problems, the

defendant sought a loan from the plaintiff in the form of higher advances

and proposed a repayment plan for the same.

6. As per the normal course of business, the purchase orders were placed by

the plaintiff to the defendant on 16th December, 2023 and 4th of January,

2024. As per prevailing agreement between the parties, the plaintiff had to

pay an advance against the order and further payment were made against

each delivery and the advance paid by the plaintiff was adjusted against

the corresponding orders.

7. In furtherance of such agreement and practice, the plaintiff paid advance

amount on various dates in financial year 2023-2024 to the tune of

Rs.79,19,560.13p. This included the credit note issued by the defendant

on account of an extra payment for tax invoice dated 5th January, 2024

and was made to the tune of Rs.6,42,441/-. Out of such advance amount,

an amount of Rs.4,50,266/- was adjusted on account of partial delivery of

an Order. Thus, remaining unadjusted advance payment was calculated

as Rs.74,69,294.13p.

8. On 9th April, 2024 an additional amount of Rs.10,00,000/- was paid by

the plaintiff to the defendant as an advance payment for further purchase

of goods. Accordingly, the total amount of Rs.84,69,294.13p. is pending

against the defendant as advance payments made by the plaintiff.

9. Mr. Aniruddha Mitra, Learned Senior Advocate representing the plaintiff

submits that the due and payable amount by the defendant to the plaintiff

is reflected as credit balance in the ledger account of the plaintiff

pertaining to the defendant for the financial year 2023-2024 and 2024-

2025. He submits that the defendant failed to deliver the goods and failed

to fulfill its obligations in terms of the Memorandum of Understanding

dated 7.11.2010. He submits that on the request of the plaintiff for return

of the said amount with interest, the defendant issued a letter dated 10th

May, 2024 to the plaintiff admitting that the defendant owed an

outstanding amount of Rs.84,69,294.13p. He submits that in the said

letter the defendant unconditionally admitted the liability of

Rs.84,69,294.13p. and stated that due to some internal problems,

defendant was unable to manufacture any goods and due to financial

constraints, the defendant has to divert its fund to pay certain interest

burdens. He submitted that in the said letter the defendant has also

informed the plaintiff that defendant has decided to sell its land to repay

all of its creditors including the plaintiff.

10. Mr. Mitra submits that from the ledger and the letter dated 10th

May, 2024, it is clear that the defendant is liable to pay an amount of

Rs.84,69,294.13p. and the same was duly admitted by the defendant and

as such, no further evidence is required to be adduced to prove the case of

the plaintiff. He submitted that the defendant unequivocally has admitted

that the defendant is liable to pay an amount of Rs.84,69,294.13p. and as

such, it is a fit case wherein a judgment upon admission can be passed.

11. Heard Learned Counsel for the plaintiff. Perused the materials on

record.

12. This Court finds that time and again Memorandum of

Understandings were entered between the parties and lastly on 7th

November, 2010, the Memorandum of Understanding was entered

between the plaintiff and the defendant. As per the said Memorandum,

the defendant would manufacture and supply Iron Casting to the plaintiff

and the plaintiff shall purchase such Iron Casting from the defendant. It

was also agreed that the plaintiff will pay an advance sum to the

defendant and the defendant will adjust the said advance by supplying the

materials to the plaintiff. The plaintiff has relied upon the tax invoices

wherein it reveals that the defendant has raised bill upon the plaintiff with

regard to the supply of the materials. Subsequently, by an e-mail, the

defendant has forwarded the ledger for the year 2023-2024 wherein it

reveals that the closing balance was Rs.74,69,294.13p.

13. The another ledger account of the plaintiff for the year 2023-24,

shows that an advance an amount of Rs.74,69,294.13p. is due and

payable by the defendant to the plaintiff. The plaintiff has also disclosed

the ledger account which shows that on 9th April, 2024, the plaintiff has

further transferred an amount of Rs.10,00,000/- to the defendant and the

closing balance was Rs.84,69,294.13p. The defendant had issued a letter

to the plaintiff on 10th May, 2024, wherein the defendant has

unequivocally admitted that the foundry of the defendant is non-

operational since 12th January, 2024 and the defendant owed

Rs.84,69,294.13p. outstanding to the plaintiff which was provided by the

plaintiff to the defendant as an advance against the pending order. The

defendant in the said letter also admitted that due to their internal

problem, the defendant has diverted those funds to pay off the high

interest burden that the defendant is having right now. The letter further

reflects that the defendant has informed to the plaintiff that to reduce

interest burden, the defendant has decided to sell their land and repay the

Axis Bank as well as to the plaintiff and the other creditors.

14. The plaintiff has also disclosed a notice dated 28th June, 2024,

wherein the plaintiff has called for the defendant for payment of

Rs.84,69,294.13p. along with interest at the rate of 18% per annum. But

in spite of receipt of the said notice, the defendant has not paid any

amount to the plaintiff.

15. Considering the above, this Court finds that from the Memorandum

of Understanding dated 07.11.2010, it is established that both the parties

have entered into a Memorandum of Understanding. The defendant has

issued tax invoices to the plaintiff. Subsequently, the defendant has

forwarded the ledger account for the year 2023-24 which shows that as on

27th March, 2024, an amount of Rs.74,69,294.13p. is due and payable by

the defendant to the plaintiff. Another ledger account of the plaintiff also

shows that the said amount is due and payable to the plaintiff. The ledger

account of the plaintiff also proves that the plaintiff has further paid an

amount of Rs.10,00,000/- on 9th April, 2024 to the defendant and

accordingly, the total due and payable amount was Rs.84,69,294.13p.

From the letter dated 10th May, 2024, it is found that the defendant has

unequivocally admitted that an amount of Rs.84,69,294.13p. is due and

payable to the plaintiff.

16. In the case of Uttam Singh Duggal & Company Limited Vs.

United Bank of India & Ors. reported in (2000) 7 SCC 120, the Hon'ble

Supreme Court has held that where a claim is admitted, the Court has

jurisdiction to render a judgment for plaintiff and to pass a decree on

admitted claim. The object extends to the relief to which, according to the

admission of the defendant, the plaintiff is entitled.

17. This Court finds that the defendant by a letter dated 10th May,

2024, has admitted that an amount of Rs.84,69,294.13p. is due and

payable by the defendant to the plaintiff. In the said letter, the defendant

has also admitted that the defendant is planning to repay the said amount

to the plaintiff within 15 days. But in spite of the same, the defendant has

not paid the said amount.

18. In view of the above, this Court finds that the plaintiff is entitled to

get the judgment upon admission for a sum of Rs.84,69,294.13p. along

with interest at the rate of 12% per annum from 9th April, 2024 till the

realization of the said amount.

19. The defendant is directed to pay the amount of Rs.84,69,294.13p.

along with interest at the rate of 12% per annum from 9th April, 2024 till

the realization of the said amount to the plaintiff.

20. GA-COM No. 2 of 2025 is disposed of.

21. Accordingly, CS-COM No. 819 of 2024 is disposed of.

22. Decree be drawn accordingly.

23. The plaintiff has also filed an application being GA-COM No. 1 of

2024 praying for an interim order and this Court has passed an interim

order. But now the suit itself is disposed of and accordingly, GA-COM No.

1 of 2024 is also disposed of.

(KRISHNA RAO, J.)

gb/KB

 
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