Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Lic Housing Finance Ltd vs M/S Pearl Developers (P) & Another
2008 Latest Caselaw 2044 Del

Citation : 2008 Latest Caselaw 2044 Del
Judgement Date : 20 November, 2008

Delhi High Court
Lic Housing Finance Ltd vs M/S Pearl Developers (P) & Another on 20 November, 2008
Author: Rajiv Sahai Endlaw
    *IN THE HIGH COURT OF DELHI AT NEW DELHI


+                    IA.No.9074/2005 & CS(OS)864/1994



%                                       Date of decision: 20.11.2008.


LIC HOUSING FINANCE LTD                     .......         Plaintiff
                             Through:   Mr Santosh Paul and Mr Arvind
                             Gupta, Advocates.

                                     Versus

M/S PEARL DEVELOPERS (P) LTD ....Defendants 1&2/applicants
& ANOTHER
                            Through: Mr A.K. Singla, Sr Advocate with Mr
                            Pankaj Gupta, Advocate for the defendants 1&2/
                            applicants.


                            And



              IA.No.9073/2005 in CS(OS)369/1994

M/S PEARL DEVELOPERS (P) LTD ...Plaintiff/Applicant
                            Through: Mr A.K. Singla, Sr Advocate with Mr
                            Pankaj Gupta, Advocate for the applicant.


                                     Versus

LIC HOUSING FINANCE LTD                                        ....Defendant
                            Through: Mr Santosh Paul and Mr Arvind Gupta,
                            Advocates.


                            And


                            RA 28/2005 IN CS(OS) 113/1995

M/S PEARL DEVELOPERS (P) LTD ...Plaintiff/Applicant
                            Through: Mr A.K. Singla, Sr Advocate with Mr
                            Pankaj Gupta, Advocate.


                                     Versus

LIC HOUSING FINANCE LTD                            ....Respondent


IA9074.05inCS(OS)864.94,IA9073/05inCS(OS)369/94&RA28/05inCS113/95    Page 1 of 12
                             Through: Through: Mr Santosh Paul and Mr
                            Arvind Gupta, Advocates.


                            And

                            Ex.P. 36/2008

LIC HOUSING FINANCE LTD                            .......        Decree Holder
                             Through: Mr Ranjan Kumar, Advocate.

                                     Versus

M/S PEARL DEVELOPERS (P) LTD ....Judgment Debtors
& ORS
                            Through: Mr A.K. Singla, Sr Advocate with Mr
                            Pankaj Gupta, Advocate for judgment debtors 1-4.


CORAM :-
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW

1.     Whether reporters of Local papers may
       be allowed to see the judgment?       YES

2.     To be referred to the reporter or not?           YES

3.     Whether the judgment should be reported YES
       in the Digest?


RAJIV SAHAI ENDLAW, J.

1. The three applications aforesaid have been filed in the

three suits aforesaid, all for review of the judgment dated 29th

September, 2005 disposing of the three suits.

2. Before setting out the grounds on which the review is

sought, it is relevant to set out the scope of the three suits, as

noticed in the judgment dated 29th September, 2005 itself. M/s Pearl

Developers Private Limited (hereinafter called PDPL) had applied to

LIC Housing Finance Limited (hereinafter called LIC) for a loan of Rs

100 lacs as construction finance. LIC agreed to offer a loan of Rs 75

lacs and which was agreed to by PDPL. The loan was secured by

mortgage by deposit of title deeds of PDPL's share in the proposed

construction as well as of another property belonging to the

defendants 3 and 4 in CS(OS)864/1994. The defendants 2 and 3 in

the said suit also furnished their personal guarantees for repayment

of the loan. LIC advanced an amount of Rs 25 lacs to PDPL on 20 th

July, 1992. On 27th November, 1992 LIC paid Rs. 24 lacs to PDPL as

second instalment of loan. LIC alleged default by PDPL in payment

of interest and repayment of loan and on 20th January, 1994 sent a

legal notice claiming Rs 57 lacs to be due from PDPL. PDPL,

however, instead of paying the dues of LIC, filed CS(OS) 369/1994

in this court for declaration that the covenant of payment of interest

at the rates as appearing in the agreement signed with LIC was

illegal, invalid, void and unenforceable and for direction to LIC to

prepare PDPL's loan account in accordance with LIC's offers,

representations and schemes then prevalent and for mandatory

injunction for directing LIC to release the balance amount of the

sanctioned loan and for a further declaration that PDPL was entitled

to waiver / relief as to interest on the loan amount. LIC filed CS(OS)

864/1994 under Order 34 Rule 4 of the CPC seeking decree for

recovery of Rs 59,11,638/- with interest and costs and for sale of the

mortgaged property etc. PDPL and the defendants 2 to 4 in

CS(OS)864/1994 contested the said suit, inter alia, on the ground

that LIC ought to have disbursed the entire loan of Rs 75 lacs

immediately after sanction and non-disbursement of this loan had

caused tremendous loss to PDPL and the defendants 2 to 4 (supra);

that unnecessary deductions were made from the first two

instalments of the loan disbursed; that PDPL had suffered

tremendous loss because of inaction or arbitrary action on the part

of LIC and in which regard CS(OS)369/1994 had already been filed.

PDPL filed CS(OS)113/1995 for recovery of Rs. 45 lacs on account

of damages and mesne profits.

3. All the three suits were decided vide common judgment

dated 29th September, 2005 (supra) and whereby a decree in terms

of Order 34 Rule 4 was passed in favour of LIC. The defendants 1 to

4 in CS(OS)864/1994 were also injuncted from parting with

possession of the mortgaged property.

4. The grounds of review in each of the three applications are

identical. Firstly, it is stated that the judgment notices and answers

the issues framed in CS(OS)864/1994 only and does not deal with or

answers of the issues framed in the other two suits. On the basis of

Smt Satya Devi v Rati Ram 85(2000) DLT 17 (DB), M/s Fomento

Resorts and Hotels Ltd v Gustavo Ranato Da Cruz Pinto AIR

1985 SC 736, Om Prakash v State of Himanchal Pradesh AIR

2001 Himanchal Pradesh 18, M/s Thungabhadra Industries Ltd v

The Govt of Andhra Pradesh AIR 1964 SC 1372, Naresh Ch. Deb

Barma v Sri Gopal Chandra Banerjee AIR 1994 Gauhati 37 and

Moran Mar Basselios Catholicos v Most Rev Mar Poulose

Athanasius AIR 1954 SC 526, it is argued that it is incumbent upon

the court to pronounce judgment on all the issues and non-answering

/ non-adjudication of the issues in CS(OS)369/1994 and CS(OS)

113/1995 is an error apparent on the face of the record and the

judgment therefore is liable to be reviewed.

5. Secondly, it is urged that during the hearing on 5th July, 2005,

a question, which fell for adjudication, was formulated and which

also remained to be answered/adjudicated in the judgment. It was

argued that though the said question is not recorded in the

proceedings of 5th July, 2005 but the formulation of the said question

stands admitted in the reply of LIC to the review applications and the

adjudication of the said question is relevant for the judgment in the

three suits.

6. Thirdly, review is sought on the ground that the presence of

the counsels for the parties is not correctly recorded in the

judgment. The counsels appearing for LIC are shown as the counsel

appearing for PDPL and vise-a-versa.

7. Order 14 Rule 2 of the CPC provides that notwithstanding that

a case may be disposed of on a preliminary issue, the court shall

pronounce judgment on all issues. In view of the said mandatory

provision of law and the judgments aforesaid cited by the senior

counsel for the PDPL, there can be no dispute with the proposition

that a judgment which fails to pronounce on each and every issue

framed would suffer from material irregularity and would be no

judgment. The Apex Court in Moran Mar Basselios Catholicos

(supra) has also held where the judgment did not deal with and

determine an important issue in the case, it would be an error

apparent on the face of the record within the meaning of Order 47

Rule 1 of the CPC. Thus, the contention of the senior counsel for the

PDPL as a pure proposition of law has to be accepted.

8. However, the aforesaid provisions of Order 14 Rule 2 have to

be read harmoniously with Order 20 Rule 5 which while reiterating

the provisions of Order 14 Rule 2 further provides as under:

"5. Court to state its decision on each issue - In suits in which issues have been framed, the court shall state its findings or decision, with the reasons therefor, upon each separate issue, unless the finding upon any one or more of the issue is sufficient for the decision of the suit."

9. Thus, though non-adjudication/non consideration of any issue

would be a ground for review but not, if finding upon anyone or more

of the issues is sufficient for the decision of the suit. I find that the

Apex Court also reiterated the same principle in Narne Rama

Murthy v Ravula Somasundaram & Ors 2005 (6) SCC 614 as

under:

"7. We also see no substance in the submission of Mr Ramachandran that there is no finding on issue No.1. In our view, once the finding was reached on issue No.5 the answer to issue No.1 followed. Even otherwise, both these issues have been dealt with together and the reasoning given by the trial court for answering these two issues in favour of the respondents applies to both these issues.

8. In view of the above, we see no infirmity in the impugned judgment. We see no reason to interfere. The special leave petitions stand dismissed with no order as to costs."

10. The pleas aforesaid of PDPL for review have thus to be

considered in the light of the law as aforesaid. A reading of the

judgment sought to be reviewed does not show as if this court while

pronouncing the judgment was oblivious of the two suits other than

CS(OS)864/1994. It is recorded in para 10 of the judgment that

defence of PDPL in CS(OS)864/1994 was, in fact, the main

relief claimed by PDPL in CS(OS)369/1994. In para 11 of the

judgment, the submission of PDPL to the effect that CS(OS)864/1994

be dismissed and CS(OS)369/1994 and CS(OS)113/1995 be decreed

is noticed. In para 12 of the judgment, it is recorded that on 4 th

December, 1995 the three suits were ordered to be consolidated

"and issues in all the three suits were commonly framed." The

applications for review do not allege the said statement in para 12 of

the judgment to be erroneous and not in accordance with record.

Once it is the admitted position that "issues in all the three suits

were commonly framed", the non-mentioning of the issues framed in

CS(OS) 369/1994 and CS(OS) 113/1995 in the judgment or non

dealing with the same expressly, cannot be an error apparent on the

face of the record and no ground for review.

11. This court again in para 13 of the judgment noted "however,

the basic and pertinent question which would help in

answering the issues arising in all the three cases is whether

the .........". This court in the judgment has held the question arising

for decision in all the suits to be as to whether LIC was obliged to

disburse the entire loan of Rs 75 lacs in a lump sum and whether full

disbursement of the loan was a condition precedent for creating a

liability upon PDPL and others to repay the loan with interest only

after two years of rest period was over from the date of such

disbursement. The said question was answered in favour of the LIC

and against PDPL. Again in para 25 of the judgment, this court

observed that the "principle in issue in all the three suits, as the

suits had been consolidated and common issues were framed

in them" was answered by the findings returned in the earlier

paragraphs. This court in para 37 of the judgment negated the

contention of the PDPL that the loan was repayable only after the

lapse of a period of two years and found the same to be in complete

contradiction to the written contract between the parties. In para 40

of the judgment this court found that the LIC had not committed any

breach of the terms of the agreement between the parties and the

breach was on the part of PDPL and the defendants 2 to 4 in

CS(OS)864/1994.

12. Undoubtedly, on 4th December, 1995 itself when issues were

framed in CS(OS)864/1994 observing that issues in all the three suits

were common and they can be tried together, issues were separately

framed in CS(OS)369/1994 and CS(OS)113/1995. However, the

proceedings recorded in CS(OS) 369/1994 and CS(OS)113/1995

thereafter show that the files of the said two suits were being taken

up as connected to CS(OS)864/1994. The witnesses were also

examined once only and not separately in the three suits. It is not

under challenge that the arguments were heard together.

13. The Senior counsel for PDPL has urged that issues 3 to 5 and 7

to 10 framed in CS(OS)369/1994 and issues 3, 5 and 7 to 10 framed

in CS(OS)113/1995 have not been answered. He admits that the

other issues framed in the said two suits stand answered in the light

of the findings in CS(OS)864/1994. For convenience the issues

urged to be remaining unanswered in the aforesaid two suits are set

out herein below:

CS(OS)369/94

"3. Whether the agreement dated 18th March, 1992 is void for the reasons stated in the plaint? If so, to what effect?

4. Whether the loan has not been released by the defendant in accordance with the contract agreed upon between the parties and of the scheme? If so, to what effect?

5. Whether the defendant was obliged to release the loan in accordance with the scheme for Reconstruction Finance to Building & Development. If so, to what effect?

7. Whether the plaintiff has played a fraud by filing the suit as alleged in para no.1 of preliminary objection?

8. Whether the suit is barred by the provisions of Specific Relief Act?

9. Whether the suit has not been properly valued for purpose of court fee and jurisdiction?

10. To what relief, if any, is the plaintiff entitled?"

CS(OS) 113/2005

"3. Whether the agreement dated 18th March, 1992 is void for the reasons stated in the plaint? If so, to what effect?

5. Whether the defendant was obliged to release the loan in accordance with the scheme for Reconstruction Finance to Building& Development. If so, to what effect?

7. Whether the plaintiff has played a fraud by filing the suit as alleged in para No.1 of preliminary objection?

8. Whether the suit is barred under Order 2 Rule 2?

9. Whether the plaintiff has suffered any damage on account of any act of the defendant? If so, to what effect?

10. To what amount, if any, is the plaintiff entitled."

14. However, a bare perusal of the aforesaid issues would show

that the findings in the judgment are sufficient for the purposes of

the decision of the said issues also. It cannot be lost sight of that in

order dated 4th December, 1995, in CS(OS)864/1994 it is recorded

that issues in all the three suits are common. That being the

position, there is no error apparent on the face of the record in the

judgment answering the common issues as framed in

CS(OS)864/1994 only. Even otherwise the issues are found to be

overlapping and pleadings the same. Once a finding has been given

on the pleadings, PDPL cannot be heard to say that an issue framed

using a different language though having the same effect, ought to

have been answered separately. It may be noticed that the issues 7

to 9 in CS(OS)369/1994 which are alleged to have remained

unanswered were the defence of LIC to that suit. The effect of the

judgment is that CS(OS)369/1994 has been dismissed. Similarly, the

loan agreement was claimed by PDPL to be void while denying its

liability in CS(OS)864/1994 and thus issues 3 to 5 in

CS(OS)369/1994 are squarely covered by the findings returned in

the judgment. Similarly, the issues 7 to 9 in CS(OS)113/1995 are the

defence of LIC to that suit and which defence has succeeded

inasmuch as the effect of the judgment is dismissal of

CS(OS)113/1995. The issues 3 and 5 therein have been expressly

answered in the judgment. The judgment having not found LIC to be

in breach, the question of PDPL being entitled to any amount under

Issue No.10 therein did not arise. I thus find the proviso to Rule 5 of

Order 20 to be squarely applicable to the present case and do not

find any error apparent on the face of the record on this ground.

15. As far as the second ground of review is sought, there is

nothing on the record to suggest that during the hearing the

question as alleged was formulated. Thus, there can be no error

apparent on the face of the record. Even otherwise during the

course of hearing several propositions are exchanged and there is no

requirement to deal with each one of them. Even otherwise, the

propositions allegedly framed, even if believed to have been framed,

also stand answered in the judgment. The judgment has found that

there was no obligation of LIC to release the entire agreed loan

amount of Rs 75 lacs in a lump sum and the monetary claim of LIC to

be in accordance with the agreement and thus there was no need for

the court to contemplate on the schedule of repayment applicable if

the agreement had been otherwise. The judgment is thus not

reviewable on the second ground urged also.

16. As far as the third ground of review urged is concerned,

strictly speaking the same is not a ground for review but falls within

the ambit of clerical error or accidental slip or omission within the

meaning of Section 152 of the CPC and the presence of the counsels

for the parties in the judgment is ordered to be corrected in exercise

of powers under the said provisions.

17. The three applications therefore are found to be meritless and

are dismissed with consolidated costs of Rs 50,000/- recoverable by

the judgment debtor as part of the decretal amount.

18. As far as the execution is concerned, it was the contention of

the senior counsel for PDPL that without the final decree being

drawn up, there could be no execution. The judgment debtors 1 to 4

have filed EA.No.299/2008 in the said execution seeking stay thereof

owing to the pendency of the review and also on the ground that

they had not received any indication from the decree holder LIC on

their OTS proposal. Under Order 34 Rule 4, upon the plaintiff

succeeding in a suit for sale of mortgaged property, the preliminary

decree follows directing that in default of the defendant paying the

amount as mentioned therein the plaintiff shall be entitled to apply

for a final decree directing that the mortgaged property be sold and

the proceeds of the same be applied in payment of what has been

found due. The execution application of LIC is treated as an

application for sale, on default by the judgment debtors to pay the

amounts found due and a final decree for sale of the mortgaged

property is passed and the sale proceeds are ordered to be deposited

in the court and applied for payment of the amounts found due

including of the costs awarded while dismissing the applications for

review. It is deemed expedient to appoint an officer of LIC only for

the purposes of conducting the said sale. The LIC / decree holder to,

within four weeks, furnish to the court the name of its officer who

would conduct the sale of the property. In the circumstances

EA.No.299/2008 is dismissed.

List before the Registrar General of this court for complying

with the further formalities /finalization of terms of sale/auction on -

18th December, 2008.

RAJIV SAHAI ENDLAW (JUDGE) November 20, 2008 M

 
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 Newsletter