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

Starlite Vyapaar Pvt Ltd vs Sng Fashions Pvt Limited
2026 Latest Caselaw 2644 Cal/2

Citation : 2026 Latest Caselaw 2644 Cal/2
Judgement Date : 6 April, 2026

[Cites 2, Cited by 0]

Calcutta High Court

Starlite Vyapaar Pvt Ltd vs Sng Fashions Pvt Limited on 6 April, 2026

Author: Debangsu Basak
Bench: Debangsu Basak
OC 4
                       IN THE HIGH COURT AT CALCUTTA
                       COMMERCIAL APPELLATE DIVISION
                                ORIGINAL SIDE


                               AD-COM/1/2026
                             WITH CS/1777/2018
                           IA NO: GA-COM/2/2025
                         STARLITE VYAPAAR PVT LTD
                                     VS
                         SNG FASHIONS PVT LIMITED



BEFORE:
HON'BLE JUSTICE DEBANGSU BASAK
        -A N D-
HON'BLE JUSTICE MD. SHABBAR RASHIDI


DATE: -April 06, 2026.


For the Appellant               : Mr. Shuvasish Sengupta, Adv.
                                 Mr. Soumyajit Mishra, Adv.


For the Respondent              : Mr. Varun Kothari, Adv.

Mr. Dhruv Surana, Adv.

HEARD ON                         : 06.04.2026
DELIVERED ON                     : 06.04.2026



DEBANGSU BASAK, J.:-

1. The appeal is directed against the judgment and decree dated April

3, 2025 passed in CS-COM/29/2025. By the impugned judgment and

decree the learned Trial Judge dismissed the claim of the petitioner.

2. Learned advocate appearing for the appellant submits that, the suit

was tried as an undefended suit. Therefore, there was no pleadings before

the learned Trial Judge for the respondent/defendant to lead evidence. He

draws the attention of the Court to the impugned judgment and decree. He

submits that, learned Trial Judge relied upon Exhibit 1, being a cheque

introduced in cross-examination of the witness of the plaintiff, by the

defendant. He submits, Exhibit 1 was marked subject to objection. The

objection raised as treating the letter as an Exhibit was not decided by the

learned Trial Judge. Nonetheless learned Trial Judge relied upon such

document to doubt the claim of the appellant.

3. Learned advocate appearing for the appellant submits that, the claim

of the appellant is within the period of limitation prescribed. He submits

that, the last acknowledgement of liability was in 2017 by a cheque being

issued by the defendant. Suit was filed in 2018. Therefore, the issue of

limitation was required to be answered in the affirmative in favour of the

appellant. Learned Trial Judge erred in not doing so.

4. Learned advocate appearing for the appellant relies upon 2024 INSC 542

(Kaushik Narsinhbhai Patel & Ors. vs. M/s. S.J.R. Prime Corporation

Private Limited & Ors.) and submits that, no evidence can be led without

a foundation therein being laid down in pleadings.

5. Learned advocate appearing for the respondent relied upon (2024) 2

Supreme Court Cases 144 (Mohammed Abdul Wahid vs. Nilofer and

Another) and submits that, an evidence can be introduced in cross-

examination of any witness in order to refresh the memory of such witness

or to confront such witness. In the facts and circumstances of the present

case, Exhibit 1 was introduced by the respondent in order to confront the

witness of the appellant as to the veracity of the cheque issued. He refers to

exhibit E which is the cheque concerned. He submits that such cheque

contains two inks. According to him, such cheque was subsequently filled

up and therefore, the claim of the plaintiff was not within the period of

limitation prescribed.

6. Appellant filed suit for recovery of money lent and advanced. Despite

service of the writ of summons, the respondent therefore did not file written

statement. Suit was taken up for trial as an undefended suit.

7. In an undefended suit there is a right of the defendant to cross-

examine the witness of the plaintiff limited to the pleadings of the plaintiff.

8. In order to establish its claim plaintiff examined one witness. Several

documents were tendered in evidence and marked as exhibits from Exhibit

A to Exhibit P.

9. The witness of the plaintiff was cross-examined by the defendant. In

cross-examination in question no. 203 a document was sought to be

introduced in evidence by the defendant. Document was marked as Exhibit

1 subject to objection. Objection to the document being marked as an

exhibit was recorded by the learned Trial Judge. However the validity of the

objection was not decided upon by the learned Trial Judge, prior to the

impugned judgment or in the impugned judgment and decree. Nonetheless

the learned Trial Judge proceeded to rely on Exhibit 1 as if such document

was tendered in evidence and marked as an exhibit without any objection.

10. With the deepest of respect we are of the view that, until and unless

a decision is taken on the objection raised, learned Trial Judge erred in

relying upon such document as a document which was exhibited at the

trial and deciding on the evidentiary value of such document.

11. In the facts and circumstances of the present case, the

defendant approached the plaintiff for financial accommodation for a sum

of Rs. 50,00,000/- with an assurance to pay interest at the rate of 9% per

annum. Appellant lent and advanced a sum of Rs. 50,00,000/- to the

respondent on March 30, 2011 as will appear from exhibit C. Respondent

acknowledged receipt of the sum of Rs. 50,00,000/- and promised to pay

the sum on demand which will appear from exhibit D. From time to time,

respondent paid agreed interest to the appellant which will appear from

exhibit J. Such payment of interest was till March 31, 2012. Respondent

paid a sum of Rs. 10,000/- on account of interest by exhibit E on July 11,

2014. Appellant issued a money receipt in favour of the respondent in this

regard. Again, respondent paid lump sum of Rs. 12,000/- and Rs.

15,000/- on September 9, 2015 and September 20, 2016 as will appear

from exhibit E. Appellant issued money receipts in this regard to the

respondent.

12. Respondent issued a cheque bearing no. 231670 drawn on ICICI

Bank, Park Street Branch towards discharge of the principal amount which

will appear from exhibit F on March 23, 2017. Such cheque was presented

for encashment oon March 27, 2017 as will appear from exhibit G. Such

cheque was dishonored on presentation on March 27, 2017 as will appear

from exhibit G/1, with the remark 'Debit Account Closed'.

13. Significantly, the cheque was not dishonoured on the ground of

manipulation or overwriting or it stood vitiated due to use of two colours of

ink.

14. Appellant initiated criminal proceeding against the respondent which

will appear from exhibit P. Thereafter, the appellant filed the instant suit

for recovery on June 7, 2018.

15. Under Section 3 of the Limitation Act, 1963, the Court in seisin of a

suit is required to pronounce on the limitation if there be any. In the facts

and circumstances of the case, the money lent and advanced was on

March 30, 2011 as appears from exhibit C. From time to time respondent

acknowledged liability and made part payments as will appear from

exhibits D, E, J and F. In fact exhibit F is a cheque for sum of Rs.

50,00,000/- which was dishonored on presentation on March 27, 2017.

The suit being filed on June 6, 2018, the suit cannot be said to be barred

by limitation.

16. Learned Trial Judge, doubted the veracity of the claim of the

appellant on the ground of exhibit 1. As noted above, exhibit 1 was

tendered in evidence subject to objection, which, learned Trial Judge, did

not decide finally prior to passing the impugned judgment and decree. In

any event, such document was sought to be introduced dehors the

pleadings. As noted above, the suit was tried as an undefended suit as,

respondent did not file any written statement.

17. Kaushik Narsinhbhai Patel (supra) is of the view that, a party

cannot make out the case in evidence for which no foundation was laid in

the pleadings. No amount of evidence can prove a case of the party which

did not set up the same in the pleadings. In the facts and circumstances of

the present case, the tenor of the defence sought to be raised by exhibit 1

was not laid by the respondent, in its pleadings.

18. Mohammed Abdul Wahid (supra) is of the view that the witness can

be confronted with a document in order to refresh his memory or to

contradict him. Such authority pre-supposes that there was pleadings to

lay the foundations basis thereof.

19. In view of the discussions above, we set aside the impugned

judgment and decree of the dismissal. We decree the suit for the sum of Rs.

50,00,000/- along with the interest at the rate of 9% per annum calculated

on and from the last date of payment of interest being September 20, 2016

till realization. Such period of interest is taken into consideration in view of

the fact, no better particulars with regard to the interest due is provided by

the appellant in the plaint or in the evidence.

20. A.D-COM 1 of 2026 along with connected application stand disposed

of without any order as to costs.

(DEBANGSU BASAK, J.)

21. I agree.

(MD. SHABBAR RASHIDI, J.)

TR/

 
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