Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Anz Grindlays Bank Ltd. vs Mr. G.S. Nanda
1999 Latest Caselaw 767 Del

Citation : 1999 Latest Caselaw 767 Del
Judgement Date : 1 September, 1999

Delhi High Court
Anz Grindlays Bank Ltd. vs Mr. G.S. Nanda on 1 September, 1999
Equivalent citations: 1999 VAD Delhi 685
Author: M Sarin
Bench: M Sarin

ORDER

Manmohan Sarin, J.

1. The plaintiff Bank has instituted the suit for recovery of Rs. 5,34,791.83 (five lacs, thirty four thousand, seven hundred ninety one rupees and eighty three paisa) together with pendente lite and future interest @ 23.75 % p.a. The suit was instituted on 28.7.1997 and summons were directed to be issued to the defendant. The defendant was duly served. As the defendant failed to appear on 20.3.1998, 12.5.1998 and 4.9.1998, the defendant was directed to be proceeded ex-parte. The plaintiff was permit- ted to file affidavit by way of ex-parte evidence. The plaintiff duly filed its affidavit dated 29.1.1999 of its attorney Shri N.K. Jaitley by way of evidence. The original documents were also placed on record and the same were exhibited.

2. The plaint has been signed and verified by Shri N.K. Jaitley, who is stated to be the duly constituted attorney of the plaintiff Bank. The original power of attorney in favour of Shri N.K. Jaitley was produced before the Joint Registrar and copy of the same has been duly exhibitted as Ex. PW.1/1. The affidavit by way of evidence has been filed by Shri. N.K. Jaitley as noted earlier. The plaintiff has, thus, proved on record the due institution of the suit by Shri N.K. Jaitley, Principal Officer/Branch Manager.

3. The facts in brief as averred in the plaint and sworn as per the affidavit by way of evidence may be noticed. The defendant, who has an account with the plaintiff Bank, issued a cheque No. 077505 for Rs. 5 lacs dated 30.7.1996 in favour of Shri Charanjit Singh. Shri Charanjit Singh is also having an account (Account No. OISKP 0879900) with the plaintiff Bank. The plaintiff's case is that on the basis of the cheque issued by the defendant, the account of Shri Charanjit Singh was erroneously credited with the sum of Rs. 5 lacs. Even though there was insufficient balance in the account of the defendant. Simultaneously, at the request of Shri Cha- ranjit Singh, whose account had been credited with Rs. 5 lacs, a pay order in favour of M/s. Krown Exports was issued at the behest of Shri Charanjit Singh. On realising that there was insufficient balance in the account of the defendant, the credit entry made in the account of Shri Charanjit Singh was reversed and the plaintiff in compelling circumstances stopped the payment of the pay orders. M/s. Krown Exports, in whose favour the pay order has been issued, lodged a complaint before the Banking Ombudsman dated 17.9.1996 against the plaintiff Bank. The said complaint is Ex. PW.1/2. The plaintiff Bank vide its letter dated 7.11.1996 Ex.PW.1/3 to the Banking Ombudsman stated the factual position. It was explained that the cheque of Rs. 5 lacs drawn by the defendant was returned to Shri Charanjit Singh on account of insufficient funds in the account of the defendant and Shri Charanjit Singh was informed and called upon to return the pay order that had been issued under bona fide mistake and without consideration. Shri Charanjit Singh, who had duly received back the returned cheque issued by the defendant, did not return the pay order and on the other hand M/s. Krown Exports insisted on its payment being made. The plaintiff Bank stated before the Banking Ombudsman that Shri Charanjit Singh did not acquire any title in the purchase order, which was without consideration.

4. The plaintiff Bank explained the whole position to the defendant and sought its authorisation to make the payment to Shri Charanjit Singh and sent a draft authorisation letter to the defendant. The defendant vide his letter dated 20.11.1996 Ex. PW.1/5 accepted his liability to make payment to Shri Charanjit Singh and promised to make good the payment. However, in view of business constraints, he was unable to do so immediately and sought a temporary overdraft of a like sum to be repaid by 30.1.1997. The defend- ant also authorised the plaintiff Bank to debit his account No. OICKP 0318500 for Rs. 5 lacs and transfer the same to the account of Shri Charan- jit Singh. In the meanwhile, the Banking Ombudsman gave its decision on 13.12.1996 vide Ex.PW.1/6. The plaintiff was directed to honour the pay order No. 003212 dated 10.9.1996 for Rs. 5 lacs in favour of M/s. Krown Exports. The plaintiff Bank accordingly complied with the said decision and made the payment and honoured the pay order and confirmed the same to the Banking Ombudsman by PW.1/7. Shri Charanjit Singh also returned the cheque.

5. The defendant contrary to his assurance of making good the payment of Rs. 5 lacs that had been credited to the account of Shri Charanjit Singh failed to do so. Defendant was requested to liquidate the outstanding of Rs. 5 lacas together with accused interest within 7 days vide plaintiff's letter dated 3.3.1997 i.e. Ex. PW.1/10. However, the defendant failed and neglected to do so. The plaintiff has also tendered in evidence the state- ment of account, which exhibited as Ex. PW.1/14.

6. In view of the foregoing facts as stated in the affidavit by way of evidence duly supported by the documents as exhibited, to which reference has been made earlier, the plaintiff has proved that a sum of Rs. 5 lacs was erroneously credited to the account of Shri Charanjit Singh on the basis of the cheque issued by the defendant. The defendant did not have sufficient balance at that time. The defendant, however, vide letter dated 20.11.1996 Ex.PW.1/5 duly accepted the liability for the payment of Shri Charanjit Singh and undertook to make good the said payment. He also autho- rised the debiting of his account No. OICKP 0318500 for Rs. 5 lacs and for transfer of the amount to the account of Shri Charanjit Singh. The defend- ant despite demands has not paid the amount in question. There is a pre- sumption as to the correctness of the entries in the statement of account as per the Banker Books Evidence Act. The plaintiff has also claimed inter- est @ 23.75% p.a. on the principle amount till 31.5.1997 being the normal rate of interest charged by the Bank in overdraft account.

7. The suit is accordingly decreed in the sum of Rs.5,34,791.83/- togeth- er with costs and pendente lite and future interest @ 15% p.a. on the suit amount.

 
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