Citation : 2021 Latest Caselaw 2235 Chatt
Judgement Date : 9 September, 2021
Page 1 of 10
NAFR
HIGH COURT OF CHHATTISGARH, BILASPUR
Order Reserved on : 12.08.2021
Order Passed on : 09/09/2021
W.P.(227) No. 782 of 2019
M/s Sujyoti India (P) Ltd., a company registered under the Companies
Act, 1956, having its office at 2nd Floor, Nexus Point, Vidhan Bhavan
Square, Civil Lines, Nagpur 440 001 (Maharashtra), through its
authorized representative/Director Shri Atul Doshi, S/o. Shir Dalichand
Doshi, aged about 54 years. (Defendant No. 2)
---- Petitioner
Versus
1. South Eastern Coalfields Ltd., (A Mini Ratna Public Sector
Undertaking) (A subsidiary of Coal India Ltd. ), Through : its O/o.
the General Manager (MM), SECL Bhawan, Post Box No. 60,
Seepat Road, Bilaspur 495006 Chhattisgarh. (Plaintiff).
2. M/s. SKF India Limited, Mahatma Gandhi Memorial Building,
Netaji Subhash Road, Mumbai 400 002 (Maharashtra) (Defendant
No. 1).
---- Respondents
AND
W.P.(227) No. 901 of 2019
SKF India Limited, having its registered office at Mahatma Gandhi Memorial Building, Netaji Subhash Road, Mumbai - 400002, Through Rani Varghese, Sr. Legal Counsel, Duly Authorized By S K F India Ltd.
---- Petitioner
Versus
1. South Eastern Coal Fields Ltd., through its Chairman-cum-
Managing Director, S.E.C.L. Head Quarters, Post Office No. 60, Seepat Road, Bilaspur Chhattisgarh.
2. M/s. Sujyoti Bearing India Pvt. Ltd., through : its Director, having its office at 2nd Floor, Nexus Point, Vidhan Bhawan Square, Civil Lines, Nagpur - 440001.
---- Respondents
For Petitioner : Mr. Shashank Thakur, Advocate
(in W.P.227) No. 782 of 2019)
For Petitioner : Mr. Jatin Joshi, Advocate
{In W.P.(227) No. 901 of 2019}
For Respondent No.1 : Mr. Vivek Chopda, Advocate.
{In W.P.(227) No.782 and W.P.(227) 901 of 2019}
For Respondent No.2 : Mr. Jatin Joshi, Advocate {In W.P.(227) No. 782 of 2019}
For Respondent No.2 : Mr. Shashank Thakur, Advocate {In W.P.(227) No. 901 of 2019}
Hon'ble Shri Justice Rajendra Chandra Singh Samant
C A V Order
1. Both the petitions have been brought being aggrieved by the order
dated 05.07.2019, passed in Civil Suit No.2-B/2018, passed by the
learned Commercial Court at Naya Raipur, District - Raipur (C.G.).
2. Respondent No.1 has instituted a civil suit against the petitioners
in both the cases, which is registered as Civil Suit No.2-B/2018
making a claim of amount of Rs.2,06,75,810.89 and interest
Rs.2,71,76,339.00 along with other reliefs.
3. The petitioners/defendant No.1 and 2 filed a separate applications
under Order 7 Rule 11 of C.P.C. that no cause of action has arisen
and secondly the civil suit filed is barred by limitation. The learned
Commercial Court has passed common order which is impugned
on both the applications and dismissed both the applications filed
by the petitioners.
4. Learned counsel for the petitioner (in W.P.(227) No. 782 of 2019)
would submit that the impugned order is erroneous, arbitrary and
illegal. Rate contract for supply of goods between the parties is
dated 11.12.1995. The agreement was between Western Coal
Fields Limited and the petitioner- S.K.F. Bearings India Limited.
After the supplies were made, on the basis of the report of Central
Vigilance Commission dated 05.05.2016, the civil suit has been
filed in the Court of Commercial Court, which is highly belated.
The supply order was placed on 01.12.1998 to the M/s. S.K.F.
Bearings India Limited, in which the petitioner M/s. Sujyoti India
(P) Ltd. was not a party. Respondent No.1 issued a notice dated
17.12.2018 against the petitioner Sujyoti India (P) Ltd. and
petitioner in other case S.K.F. India seeking refund of differential
amount of Rs.4,78,52,149.89. The petitioner preferred a W.P.(C)
No. 248 of 2019 against this notice, on which the preliminary order
has been passed on 30.01.2019 and the proceeding on the notice
dated 17.12.2018 has been stayed.
5. Referring to Section 230 of Contract Act, 1872, it is submitted that
petitioner Sujyoti India (P) Ltd. was an agent of S.K.F. India (P)
Ltd., therefore, he is not personally bound by the contract, which
was between the respondent No.1 and the S.K.F. Bearing India
Ltd. The petitioner has placed reliance on the judgment of
Supreme Court in case of Board of Control for Cricket India &
Anr. Vs. Netaji Cricket Club & Ors, reported in (2005) 4 SCC
741, in case of Vivek Automobiles Ltd. Vs. Indian INC, reported
in (2009) 17 SCC 657, and in case of Shakti Bhog Food
Industries Ltd. Vs. Central Bank of India & Anr., reported in
2020 SCC OnLine SC 482 and the order of this Court in Review
Petition No.5 of 2021, passed in case of Navkar Trade Links Vs.
Sharda Energy & Minerals Pvt. Ltd. and Anr., decided on
24.02.2021. It is submitted that the impugned order is not
sustainable, therefore, relief be granted to the petitioner -M/s.
Sujyoti India (P) Ltd.
6. Learned counsel for the petitioner appearing in W.P.(227) No. 901
of 2019 submits that the impugned order is against the provisions
of law and thus perverse. It was burden of the respondent No.1 to
issue price fall certificate but the same was never issued to the
petitioner. The rate contract was in force till 30.06.2010, therefore,
after termination of the contract in the year 2010, the suit that has
been filed on 14.02.2018 by the respondent No.1 is much beyond
the limitation. The pleading in the plaint that the cause of action
arose on 05.05.2016 is a baseless statement. Reliance has been
placed on the judgment of Supreme Court in case of State of
Gujrat Vs. Kothari & Associates, reported in (2016) 14 SCC
761, in Fatehji @ Company & Ors. Vs. L.M. Nagpal & Ors.,
reported in (2015) 8 SCC 390, in Bharat Barrel & Drum Mfg.
Company Private Ltd. & Ors. Vs. The Employees' Estate
Insurance Corporation, reported in (1971) 2 SCC 860, in N.V.
Srinivasa Murthy & Ors. Vs. Mariyamma (Dead) by Proposed
Lrs. & Ors., reported in (2005) 5 SCC 548 and in case of T.
Arivandandam Vs. T.V. Satyapal & Ors., reported in (1977) 4
SCC 467.
7. It is submitted that the respondent No.1 has no entitlement for
pursue the suit filed, it being hopelessly barred by limitation.
Hence, the learned Commercial Court should have allowed the
application under order 7 Rule 11 of C.P.C. and rejected the plaint.
The impugned order is unsustainable. Relief be granted to the
petitioner.
8. Counsel for the respondent No.1/S.E.C.L. opposes both the
petitions and the submissions made in these respect. It is
submitted that parties to the rate contract dated 11.12.1995 were
Western Coal Fields Limited and the petitioner S.K.F. Bearing
India Ltd., which was later on adopted by the respondent No.1
after its constitution. The rate contract was extended from time to
time and that has continued up till 30.06.2010. During this period,
the supplies were made by the petitioner. Petitioner in both the
cases were bound by Clause -12 of the rate contract according to
which, the contractor was bound to make supply of the goods on
the rate which should not more than the rates of the supply of the
same goods to other establishments. The Ministry of Coal,
Government of India sent communication dated 04.03.2016
informing that the goods supplied by the petitioners in both the
cases was overpriced. Investigation was conducted and on the
basis of the report, a letter of demand was issued to the petitioner
dated 29.05.2017 for refund of differential price. It is pleaded in the
plaint that cause of action has arisen on 05.05.2016. It is also
submitted that the petitioner Sujyoti India (P) Ltd. is jointly liable for
the default, therefore, he shall not be able to get any relief under
Section 230 of Contract Act, 1872. It is further submitted that it is a
case in which there was fraudulent concealment by the petitioners
in both the cases regarding actual price of the goods supplied,
which came to the knowledge of the respondent No.1 later on.
Therefore, the pleading in the plaint that cause of action has
arisen after knowledge regarding variation for price was received
by the respondent no.1 has to be determined on the basis of the
evidence, which can be led only in the trial. Therefore, the
question of limitation raised in this case is a mixed question of
facts and law. It is pleaded in the plaint that the petitioner S.K.F.
India (P) Ltd./defendant No.1 had by letter dated 14.04.1998
authorized the petitioner Sujyoti India (P) Ltd./defendant No.2 and
has authorized stockist and agent for effecting supply upon the
plaintiff on various orders received. Subsequent to which, the
goods were supplied by the Sujoyoti India (P) Ltd. to the
respondent No.1. Therefore, the petitioner in both the cases are
jointly and severally liable for the acts done by them. The
impugned order does not suffer from any infirmity, therefore, both
the petition be dismissed.
9. I have heard the learned counsel for the parties and perused the
documents placed on record.
10. Order 7 Rule 11 of C.P.C. provides as follows :-
"11.Rejection of plaint.- The plaint shall be rejected in the following cases:--
(a) where it does not disclose a cause of action;
(b) where the relief claimed is undervalued, and the plaintiff, on being required by the court to correct the valuation within a time to be fixed by the Court, fails to do so;
(c) where the relief claimed is properly valued, but the plaint is written upon paper insufficiently stamped,
and the plaintiff, on being required by the Court to supply the requisite stamp paper within a time to be fixed by the Court, fails to do so;
(d) where the suit appears from the statement in the plaint to be barred by any law;
(e) where it is not filed in duplicate;
(f) where the plaintiff fails comply with the
provisions of Rule 9.
Provided that the time fixed by the court for the correction of the valuation or supplying of the requisite stamp papers shall not be extended unless the court, for reasons to be recorded, is satisfied that the plaintiff was prevented by any cause of an exceptional nature for correcting the valuation or supplying the requisite stamp paper, as the case may be; within the time fixed by the Court and that refusal to extend such time would cause grave injustice to the plaintiff."
11. The dispute raised by the petitioners is that the cause of action
had accrued to the respondent No.1/plaintiff in the year 2010 and
on that starting point of limitation, a suit could have been filed
within a period of three years from that date in the year 2010. The
pleading in the plaint is this that the respondent No.1/plaintiff came
to knowledge regarding supply of goods at escalated price in the
year 2016 from the communication received from the Central
Vigilance Commission and on that basis it is pleaded that, cause
of action has arisen in the year 2016, therefore, the suit is within
limitation.
12. In case of T. Arivandandam Vs. T.V. Satyapal (Supra), it was
held that if on a meaningful not formal reading of the plaint, it
seems manifestly vexatious, and meritless, in the sense of not
disclosing a clear right to sue, then the Court can exercise its
power under Order 7 Rule 11 of C.P.C.. In the present case, the
respondent No.1 has pleaded regarding the loss occurred due to
the difference in price for supply of the goods, which is the cause
of action. In case of Popat and Kotecha Property Vs. State
Bank of India Staff Association, reported in (2005) 7 SCC 510,
in which it was held that in case of consideration as to whether the
plaint filed is hit by Clause- (d) of Order 7 Rule 11 of C.P.C., which
pertains to limitation, only where the statement made by the
plaintiff in the plaint without any doubt or dispute shows that the
suit is barred by any law in force only then the plaint can be
rejected, if otherwise there are diverse claim made by the parties
in that case, the Order 7 Rule 11 of C.P.C. shall not be applicable.
In case of Church North India Vs. Lavaji Bhai Ratanjibhai &
Ors., reported in AIR 2005 SC 2544, it is very clearly held that
plea of bar to jurisdiction of civil Court must be considered having
regard to the contentions raised in the plaint only.
13. The contention of the respondent No.1/plaintiff that the cause of
action has arisen in the year 2016, is being based under Section
17 of the Limitation Act, that difference in price was concealed by
the defendants which came to knowledge of respondent in the
year 2016, therefore, the dispute raised by the
petitioners/defendants on this point appears to be a mixed
question of facts and law, which can be determined only after the
parties have led their evidence. Apart from that the pleading in the
plaint in this respect that the cause of action has arisen in the year
2016 and thus the civil suit was filed on 14.02.2018 within
limitation. Therefore, any statement beyond the pleading of the
plaint can not be taken into consideration under Order 7 Rule 11 of
C.P.C. Hence, on this basis, I am of this view that the learned
Commercial Court has not committed any error in holding that the
issue of limitation is a mixed question of facts and law, which is
required to be decided on merits.
14. The issue raised by the petitioner - Sujyoti India (P) Ltd. that in
capacity of being an agent of the petitioner S.K.F. India (P) Ltd., he
has made the supply of the goods to the respondent No.1 on
behalf of the petitioner S.K.F. India (P) Ltd., therefore, he is
exempted from being prosecuted under Section 230 of the
Contract Act. This issue also can not be decided under Order 7
Rule 11 of C.P.C., as it is clear pleading of the respondent
No.1/plaintiff that the petitioners in both the cases, who are
defendants in the civil suit are jointly and severally liable. The
power under Order 7 Rule 11 of C.P.C. can be invoked on the
basis of the pleading made in plaint only. Further the issue of
liability of a defendant party is not within the scope of Order 7 Rule
11 of C.P.C. Pleading of non liability has to be made in written
statement and that shall be decided in the trial. Therefore, I am of
this view that the impugned order does not suffer from any
infirmity.
15. Resultantly, both the petitions are devoid of merits, which are
dismissed accordingly.
Sd/-
(Rajendra Chandra Singh Samant) Judge
Balram
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!