Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Surender Kumar Goyal vs Skipper Limited
2025 Latest Caselaw 58 Cal/2

Citation : 2025 Latest Caselaw 58 Cal/2
Judgement Date : 2 May, 2025

Calcutta High Court

Surender Kumar Goyal vs Skipper Limited on 2 May, 2025

Author: Soumen Sen
Bench: Soumen Sen
OC-12-13
                               ORDER SHEET
                     IN THE HIGH COURT AT CALCUTTA
                         Civil Appellate Jurisdiction
                               ORIGINAL SIDE
                           [Commercial Division]

                                          AO-COM/33/2024
                                       WITH CS-COM/562/2024
                                       IA NO: GA-COM/1/2024

                                      SURENDER KUMAR GOYAL
                                               VS
                                         SKIPPER LIMITED

                                            APOT/377/2024

                             SURENDER KUMAR GOYAL ALSO KNOWN AS
                                   SURENDER AGARWAL
                                             VS
                                       SKIPPER LIMITED

  BEFORE:
  The Hon'ble JUSTICE SOUMEN SEN
             AND
  The Hon'ble JUSTICE BISWAROOP CHOWDHURY
  Date : 2nd December, 2024.
                                                                                Appearance:
                                                              Mr. Debnath Ghosh, Sr. Adv.
                                                                   Mr. Arijit Bardhan, Adv.
                                                                Mr. Sarosij Dasgupta, Adv.
                                                            Mr. Biswaroop Mukherjee, Adv.
                                                                     Ms. Saheli Bose, Adv.
                                                                       ...for the appellants

                                                                 Mr. Anirban Ray, Sr. Adv.
                                                                  Mr. Sayantan Bose, Adv.
                                                         Mr. Shounak Mukhopadhyay, Adv.
                                                                   Ms. Manisha Das, Adv.
                                                                  Ms. Priyanka Gope, Adv.
                                                                     ...for the respondents.

The Court: The appeal is arising out of an order passed on 27 th

September, 2024 in an application for judgment and decree upon admission of

sum of Rs.63,92,425.50 along with further interest at the rate of 24% per

annum from 1st November, 2023 till realisation or in the alternative, a direction

upon the defendant to furnish security of sum of Rs.63,92,425.50. The claim

is arising out of supply of PVC pipes and fittings of various specifications to the

defendant on the basis of oral orders placed by the defendant.

We have read the judgment of the Learned single Judge carefully. It appears

that in the mediation proceeding the appellant had agreed to pay a sum of

Rs.25,00,000/-. Although, confidentially is attached to the mediation

proceeding it appears that in the pending proceeding there is a candid

disclosure on the part of the defendant to pay Rs.25,00,000/- which however

the plaintiff did not accept. The reason for a reduced claim as it appears from

the impugned order is that the plaintiff had supplied expired, solvent and

defective material, to the defendant which de hors the business agreement

entered into between the parties. Notwithstanding such defence, the appellant

had agreed to pay a sum of Rs.25,00,000/- as full and final settlement. We feel

that the defendants should be given liberty to prove that for the rest of the

claims the appellant may have a defence at the trial. The learned single Judge

in paragraph 28 of the judgment observed that Court is not inclined to pass

judgment and decree upon admission. The learned Single Judge however

allowed security directed the defendant to secure a sum of Rs.38,63,500/-

relying upon Order XXXVIII Rule 5 of the Code of Civil Procedure and in

exercise of power under Section 151 of the Code of Civil Procedure. A question

arises whether the plaintiff was able to fulfil the conditions under Order

XXXVIII Rule 5 of the Code of Civil Procedure. The learned Single Judge has

recorded that although the claim of the plaintiff against the defendant was for a

sum of Rs.2,69,29,072.72 admittedly payments have been made by the

appellant defendant from time to time and the plaintiff claims on reconciliation

of account of that sum of Rs.38.63,506.60/- is due and payable by the

defendant to the plaintiff. This fact itself shows that the defendant is not

insolvent. Moreover there was no material available before the learned Single

Judge to show that any of the conditions under Order XXXVIII Rule 5 stand

fulfilled. In exercising power under Section 151 of the Code of Civil Procedure

to direct security relying upon the judgment in Rahul S. Shah reported in

(2021) 6 SCC 418 it has been seen whether the money claim is impeachable

and the defendant would not have the means to pay such amount in the event

of a decree being passed in favour plaintiff. It is also trite law when specific

provisions have been made in the Code of Civil Procedure for specific reliefs.

Ordinarily the court shall not invoke its inherent power. It has to be exercised

ex debito justitiae. Even if we apply the principle laid down in Rahul S. Shah

reported in (2021)6 SCC 418, it could have been for a sum of Rs.25,00,000/-

and the rest should stand to trial and hence the Court could not have directed

security of the entire sum even in exercise of power under Section 151 of the

Code of Civil Procedure. However, there was no cross objection with regard to

furnishing of security. Hence we modify the interim order by directing the

defendant to secure a sum of Rs.25,00,000/- with the learned Registrar,

Original Side within two weeks from date. In default, the said amount shall be

immediately executable. On receipt of the said amount, the learned Registrar,

Original Side shall invest the same in a suitable interest bearing fixed deposit

account yielding highest returns with a nationalised bank with auto renewal till

the disposal of the suit.

Both the appeal and applications are disposed of.

(SOUMEN SEN, J.)

(BISWAROOP CHOWDHURY, J.)

mg

 
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