Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ankur Exports Pvt. Ltd vs Monopolies And Restrictive Trade ...
2010 Latest Caselaw 1696 Del

Citation : 2010 Latest Caselaw 1696 Del
Judgement Date : 26 March, 2010

Delhi High Court
Ankur Exports Pvt. Ltd vs Monopolies And Restrictive Trade ... on 26 March, 2010
Author: Sanjay Kishan Kaul
        *                IN THE HIGH COURT OF DELHI AT NEW DELHI

                                                    Reserved on      : 11.03.2010
        %                                           Date of decision : 26.03.2010


        +                             WP (C) No.1387/2001

        ANKUR EXPORTS PVT. LTD......                        ...       ...       ...PETITIONER

                                        Through :       Mr.Abhinav Vashisht,
                                                        Mr. Debojit Bhattacharya,
                                                        Ms.Harshita      Priyanka,
                                                        Advocates


                                         -VERSUS-


        MONOPOLIES AND RESTRICTIVE
        TRADE PRACTICES COMMISSION AND ORS.
          ... ...    ...   ...   ...    ...    ...    ...                             RESPONDENTS

                                        Through :       R-1: Proforma Party.

                                                        Ms.Praveena Gautam
                                                        and   Mr.Abhishek  Baid,
                                                        Advocates for R-2 (a) to
                                                        (d).

                                                        Ms.Parul   Sharma             and
                                                        Mr.Sanjeev                   Kohli,
                                                        Advocates for R-3.

        CORAM:
        HON'BLE MR. JUSTICE SANJAY KISHAN KAUL
        HON‟BLE MS. JUSTICE VEENA BIRBAL


        Whether the Reporters of local papers
        may be allowed to see the judgment?                             YES

        To be referred to Reporter or not?                              YES

        Whether the judgment should be                                  YES
        reported in the Digest?


        SANJAY KISHAN KAUL, J.

1. The present writ petition has been filed under Article

226 of the Constitution of India seeking to challenge the _____________________________________________________________________________________________

impugned order dated 13.11.2000 of the Monopolies and

Restrictive Trade Practices Commission („the

Commission‟ for short) which raises the issue of

interpretation of Section 12-B of the Monopolies and

Restrictive Trade Practices Act, 1969 („the said Act‟ for

short).

2. It is the case of the petitioner that an application under

Section 12-B of the said Act for compensation is

maintainable as a separate legal remedy irrespective of

the other legal proceedings initiated by the petitioner

while on the other hand Respondent No.2, Bank of

Baroda, claims that such an application is not

maintainable in view of the earlier legal proceedings

instituted by the petitioner.

3. The facts of the case are that the petitioner-Company

was incorporated and registered as a private limited

company under the Companies Act, 1956 in the year

1975 and is a recognized export house dealing with

export of carpets, durries and other allied products. The

petitioner rooted its transaction in trade through Bank of

Baroda since its very inception. The petitioner claims to

have authorized one Mr. Girwar Singh, Manager and

Mr.Sharad Shah, Accountant to jointly operate its

accounts with R-2/Bank in pursuance to resolutions

passed on 01.06.1987 and 12.05.1989. These two

persons were divested of the power to operate the

_____________________________________________________________________________________________

account by resolution dated 31.05.1990 and 24.02.1993

respectively.

4. It is the claim of the petitioner that in view of its

adherence to the financial discipline of R-2/Bank, the

facilities advanced by R-2/Bank were enhanced including

grant of packing credit facilities to the extent of Rs.75

lakhs and foreign bill purchase of the export

consignment up to the extent of Rs. 95 lakhs.

5. In February, 1996 when Mr.Sharad Shah went on leave,

the Director had an occasion to deal with R-2/Bank when

for the first time it came to light that there have been

numerous illegal acts of omission and commission in

respect of the funds of the petitioner and there had been

mis-utilization and mis-appropriation out of the accounts

with respondent no.2/Bank. It is alleged that such acts

were in collusion with certain officials of R-2/Bank

including its the then Chief Manager resulting in large

scale defalcation of the funds of the petitioner-Company.

6. The petitioner requested its auditors to conduct an

independent enquiry and reports were submitted. R-

2/Bank, however, refused to co-operate. The petitioner

claims that there have been improper transaction of

funds and on non-crediting to the account of the

petitioner. All endeavours to sort out the disputes failed.

On the other hand, the R-2/Bank started taking steps to

freeze the accounts and credit facilities of the petitioner-

_____________________________________________________________________________________________

Company and the petitioner changed its bankers in July,

1996.

7. The petitioner instituted three civil suits against R-

2/Bank in respect of the alleged void cheques on which

unlawful monies were drawn from its accounts and for

rendition of accounts. A writ petition was also filed in

the Rajasthan High Court in respect of the unlawful

transfer of funds and the failure of the petitioner to co-

operate.

8. These proceedings were followed up by an application

filed by the petitioner under Section 12-B of the said Act

on the assertion of the petitioner that the respondents

had indulged in unfair and restrictive trade practices

which caused grave loss to the petitioner and thus the

respondents were liable to compensate the petitioner for

the losses.

9. The aforesaid application was contested by R-2/Bank.

The said respondent pleaded that in view of the earlier

proceedings initiated by the petitioner, the application

under the said Act was not maintainable. In terms of the

impugned order, the Commission agreed to the said plea

of the respondents and came to the conclusion that the

Trial Court proceedings could not go on in view of the

certain orders even earlier passed by the Commission in

different proceedings to that effect.

_____________________________________________________________________________________________

10. In order to appreciate rival plea of the parties, it is

necessary to re-produce Section 12-B of the said Act,

which reads as under:

"12-B. POWER OF THE COMMISSION TO AWARD COMPENSATION.

(1) Where, as a result of the monopolistic or restrictive, or unfair, trade practice, carried on by any undertaking or any person, any loss or damage is caused to the Central Government, or any State Government or any trader or class of traders or any consumer, such Government or, as the case may be, trader or class of traders or consumer may, without prejudice to the right of such Government, trader or class of traders or consumer to institute a suit for the recovery of any compensation for the loss or damage so caused, make an application to the Commission for an order for the recovery from that undertaking or owner thereof or, as the case may be, from such person, of such amount as the Commission may determine as compensation for the loss or damage so caused.

(2) Where any loss or damage referred to in sub-section (1) is caused to numerous persons having the same interest, one or more of such persons may, with the permission of the Commission, make an application, under that sub-section, for and on behalf of, or for the benefit of, the persons so interested, and thereupon the provisions of rule 8 of Order I of the First Schedule to the Code of Civil Procedure, 1908 (5 of 1908), shall apply subject to the modification that every reference therein to a suit or decree shall be construed as a reference to the application before the Commission and the order of the Commission thereon.

(3) The Commission may, after an inquiry made into the allegations made in the application filed under sub-section (1), make an order directing the owner of the undertaking or other person to make payment, to the applicant, of the amount determined by it as realisable from the undertaking or the owner thereof, or, as the case may be, from the other person, as compensation for the loss or damage caused to the applicant by reason of any monopolistic or restrictive, or unfair, trade practice carried on by such undertaking or other person.

(4) Where a decree for the recovery of any _____________________________________________________________________________________________

amount as compensation for any loss or damage referred to in sub-section (1) has been passed by any court in favour of any person or persons referred to in sub-section (1), or, as the case may be, sub-section (2), the amount, if any, paid or recovered in pursuance of the order made by the Commission under sub-

section (3) shall be set off against the amount payable under such decree and the decree shall, notwithstanding anything contained in the Code of Civil Procedure, 1908 (5 of 1908), or any other law for the time being in force, be executable for the balance, if any, left after such set off."

11. It is the case of the petitioner that while Section 12-B (1)

aforesaid enables an application to be filed for

compensation, Section 12-B(4) provides that the amount

of compensation recovered in pursuance to the order of

the Commission, would be set off against the amount if

any payable under any decree of any other court passed

in favour of the applicant. It is thus the submission of

the petitioner that the general principal of parallel

proceedings not being maintainable would not apply in

case of a special statute like the said Act where a

specific provision has been made for claiming damages

under the said Act with a right of set off against the

amount payable under civil proceedings.

12. The aforesaid plea is sought to be fortified by Regulation

77 of the Monopolies and Restrictive Trade Practices

Commission Regulations, 1991 which provides that

every application made under Section 12-B shall be

supported by an affidavit of the applicant in the form

appended to the Regulations and the format of the

affidavit in turn inter alia provides as under:

_____________________________________________________________________________________________

"(5) I undertake that if I receive any amount from any source in connection with or relating to the aforesaid compensation, I will intimate the same to the MRTP Commission."

13. It was thus the submission of learned counsel for the

petitioner that reading of Section 12-B(4) and Regulation

77 along with format of the affidavit left no manner of

doubt that two or more parallel proceedings were

envisaged, but there would be no duplication in respect

of the payment of damages. Thus, instead of debarment

of parallel proceedings Section 12-B it is stated to

recognize such parallel proceedings being maintained

simultaneously. Section 12-B being a substantive

provision, the rights so acquired were submitted to be

one without prejudice to right of an applicant to institute

inter alia suit for recovery of compensation for

loss/damages and the only exception to the same is that

there should not be another proceedings filed on the

same cause of action before the Commission or before

any authority under the Consumer Protection Act, 1986

as set out in Regulation 77, which reads as under:

"77. Application for compensation

1) Every application made under Section 12B of the Act for compensation shall be supported by an affidavit of the person making the application in the form appended to these regulations stating the particulars and the extent of the loss or damage caused as a result of the alleged monopolistic, restrict or unfair trade practice and also stating that he has not filed any application either before the Commission or before any authority under the Consumer Protection Act, 1986 (68 of 1986) and be _____________________________________________________________________________________________

filed with the Secretary with five extra copies and one additional copy for each respondent.

2 The Commission may, before making any order under Section 12A or section 12B of the Act, direct the Director-General to make such investigation as may be deemed necessary into the allegations and submit a report thereon."

14. Learned counsel for the petitioner in order to

substantiate his pleas referred to the judgment M/s

Pennwalt (I) Ltd v. Monopolies and Restrictive Trade

Practices Commission; AIR 1999 Del 23. In terms of the

judgment, a distinction was drawn between Section 12-B

on one side and Section 11 and Section 36C on the other

side of the said Act inasmuch as there was no

requirement for a parallel investigation by the Director

General into the allegations levelled in the claim petition

under Section 12-B of the said Act.

Under Section 12-B the applicant was required to

prove not only the quantum of compensation on account

of loss and damage, but was also required to prove the

indulgence by an undertaking or by any person in

monopolistic or restrictive or unfair trade practice.

15. In Man Roland Druckimachinen Ag. V.Multicolour Offset

Ltd; (2004) 7 SCC 447, the Supreme Court categorically

concluded that the remedies available under the said Act

are in addition to the other remedies under other

statutes and the proceedings under the said Act are thus

in addition to and distinct from those before a civil court

particularly in view of Section 4(1) and Section 12-B of _____________________________________________________________________________________________

the said Act. Para 10 of the said judgment reads as

under:

"10. But although the Commission rejected the first submission of the appellant on an untenable ground, nevertheless, the conclusion arrived at was correct. The principle which we have outlined in the previous paragraph is applicable to a situation where the court is called upon to enforce rights arising under a contract which contains such a jurisdictional clause. The principle does not apply to proceedings under the Act which provide for statutory remedies in respect of statutorily defined offences. The remedies available under the Act are additional to the usual remedies available under the Contract Act to the parties. This is clear inter alia from Sections 4(1) and 12-B(1) of the Act, both of which indicate that the proceedings under the Act are additional to, and therefore distinct from, proceedings before a civil court. The powers invoked by the complainant under the Act are not exercisable otherwise than under the Act and they are certainly not exercisable by courts in Germany. The jurisdictional clause in the contract would, therefore, not apply to proceedings before the Commission. This is so even assuming that the Commission is a "court" as contended by the appellant on the basis of Canara Bank v. Nuclear Power Corpn. of India Ltd. and P. Sarathy v. State Bank of India."

In order to appreciate the aforesaid observations,

we consider it appropriate to reproduce Section 4 (1) of

the said Act as under:

"4. APPLICATION OF OTHER LAWS NOT BARRED.

(1) Save as otherwise provided in sub- section (2) or elsewhere in this Act, the provisions of this Act shall be in addition to, and not in derogation of, any other law for the time being in force."

_____________________________________________________________________________________________

16. The judgment in Reckitt Benckiser (India) Ltd v.

Hindustan Lever Limited; 2008 (5) RAJ 664 (Del) also is

to the aforesaid effect. The relevant paragraphs are re-

produced below:

"53. As pointed out above, even the submissions made by the learned Counsel for the defendant on the basis of the provisions of the MRTP Act, had been advanced more as an issue disentitling the plaintiff from the relief of injunction than as a jurisdictional one. The learned Counsel for the defendant was candid in this regard, perhaps, being aware of the fact that the MRTP Act does not set up any bar, either express or implied, to the institution of the present suit. The provisions of Section 9 CPC are clear and the decision of this Court in the case of Citicorp & Another (supra) is also clear. The plaintiff's right to seek the common law remedy in the civil courts has not been taken away by the enactment of the MRTP Act. The provisions of Section 4 as well as Section 12B of the MRTP Act put the case beyond any doubt that the MRTP Act does not in any way bar the institution of a suit such as the present one.

54. As regards the arguments purportedly based on Section 41(h) of the Specific Relief Act, 1963, it must be noted that it only deals with injunctions. The present suit concerns itself not only with injunction but also damages and punitive damages. Apart from this, Section 41(h) carries several important expressions. They being: "equally efficacious relief"; "can certainly be obtained"; and "by any other usual mode of proceedings." The remedies under the MRTP Act are certainly not as efficacious a relief as an injunction granted by a court. Section 36D of the MRTP Act, as indicated above, empowers the Commission to inquire into any unfair trade practice which may come before it for inquiry and, if, after such inquiry, it is of the opinion that the practice is prejudicial to the public interest, or to the interest of any consumer _____________________________________________________________________________________________

or consumers generally, then the Commission may by order direct, inter alia, that the practice shall be discontinued or shall not be repeated. It is clear that the Commission has to examine the case of an unfair trade practice from the stand-point of prejudice to public interest or to the interest of any consumer or consumers generally. It does not examine or inquire into an unfair trade practice from the stand-point of competitor which is purely a private interest. therefore, the scope of an inquiry into an unfair trade practice before the MRTP Commission is entirely different from the scope of consideration of an unfair trade practice in a civil court in a suit instituted by a competitor against another competitor with regard to disparaging advertisement. I do not see how the directions which may be passed under Section 36D of the MRTP Act can be regarded as an equally efficacious relief."

(emphasis supplied)

17. Learned counsel for the petitioner pleaded that the

rationale of the impugned order is the doctrine of

election of remedies i.e. the petitioner/claimant must

choose between or elect one of the two or more

conflicting remedies available. The said doctrine was

pleaded to have no application as it applies to the

adoption of an unequivocal act of one or two or more

inconsistent remedial rights which has the effect of

precluding a resort to the others. The remedy under

Section 12-B of the said Act being independent of any

other remedy, there could not be any conflict or

repugnance between the remedies.

18. To explain the operation of the doctrine of election of

remedies, learned counsel drew our attention to the

American jurisprudence (2nd Edition) Vol.25 Pages 652- _____________________________________________________________________________________________

656, more specifically to the specific provisions which

are as under:

" 8. Generally

It is apparent from the definition and character of the doctrine of election of remedies that certain well-recognized conditions must exist before the election becomes operative. They may be termed the „elements of election‟, and their presence is essential in every instance in which the doctrine is to be successfully invoked. Stated briefly, these essential conditions or elements are: 1) the existence of two or more remedies; 2) the inconsistency between such remedies; and 3) a choice of one of them. If any one of these elements is absent, the doctrine will not apply to preclude the remedy not exercised."

10. Inconsistent remedies

The doctrine of election of remedies is applicable only where there are two or more co-existent remedies available to the litigant at the time of the election which are repugnant and inconsistent. This rule is upon the theory that, of several inconsistent remedies, the pursuit of one necessarily involves or implies the negation of the others. The rule of irrevocable election does not apply where the remedies are concurrent or cumulative merely, or where they are for the enforcement of different and distinct rights of the redress of different and distinct wrongs.

                     12.     Concurrent or                   cumulative           and
                     consistent remedies

The doctrine of election of remedies does not apply where the available remedies are concurrent or cumulative and consistent. Where the remedies are not inconsistent, but are alternative and concurrent there is no bar until satisfaction has been obtained, unless the plaintiff has gained an advantage or the defendant has suffered a disadvantage. Because satisfaction is the bar, in some cases, parties have been allowed to take judgment independently on more than one remedy on the same set of facts.

Applying the test of inconsistency of remedies, it is held that a remedy is not inconsistent where it _____________________________________________________________________________________________

merely seeks further relief which the court may grant inconsistent with that already given, or is of such a character as to indicate that the adoption of one is not an intentional relinquishment of the other or others.

13. Distinct and independent grounds of action

Distinct and independent grounds of action arising from the same transaction and which may be concurrently or consecutively pursued to satisfaction are not subject to the doctrine of election of remedies. Accordingly, an action on a contract induced by fraud is not inconsistent with an action for damage for the fraud. Nor is an action against an insurer for failure to pay under an insurance policy for damages to an automobile inconsistent with an action for conversation against the insurer for taking possession of the automobile without authorization."

(emphasis supplied)

19. The aforesaid doctrine has also been elucidated in the

case of Transcore v. Union of India & Anr.; (2008) 1 SCC

125 in the context of banks or financial institutions which

have elected to seek a remedy in terms of Recovery of

Debts due to Banks and Financial Institutions Act, 1993

invoking also the provisions of the Securitization and

Reconstruction of Financial Assets and Enforcement of

Security Interest Act, 2002 for realizing the secured

assets without withdrawing or abandoning the original

application filed under the DRT Act. It was observed in

para 64 as under:

64. In the light of the above discussion, we now examine the doctrine of election. There are three elements of election, namely, existence of two or more remedies;

inconsistencies between such remedies and a choice of one of them. If any one of the _____________________________________________________________________________________________

three elements is not there, the doctrine will not apply. According to American Jurisprudence, 2d, Vol. 25, p. 652, if in truth there is only one remedy, then the doctrine of election does not apply. In the present case, as stated above, the NPA Act is an additional remedy to the DRT Act. Together they constitute one remedy and, therefore, the doctrine of election does not apply. Even according to Snell's Principles of Equity (31st Edn., p. 119), the doctrine of election of remedies is applicable only when there are two or more co-existent remedies available to the litigants at the time of election which are repugnant and inconsistent. In any event, there is no repugnancy nor inconsistency between the two remedies, therefore, the doctrine of election has no application.

20. It is in the aforesaid context that learned counsel for the

petitioner pleaded that the remedies availed of by the

petitioner were concurrent or cumulative and consistent

and based on distinct and independent grounds of action

albeit arising from the same set of transactions/facts.

21. Learned counsel further submitted that the courts must

weigh against interpreting a provision of law in such a

manner that part of it is nugatory or otiose which is what

would happen if the impugned order is sustained.

22. Section 12-B of the said Act provides for a set

off/adjustment of amounts recovered in other

proceedings which in turn would entitle the petitioner to

maintain both, the proceedings under the said Act and

civil proceedings simultaneously. Each and every

provision of statute must be given effect to and no

provision should be rendered invalid or ineffective. In

this context, learned counsel relied upon the

observations of the Full Bench of this Court in Badru _____________________________________________________________________________________________

Ram Dhanna Ram v. Ram Chander Khibru; 8 (1972) DLT

135 as under:

"13. ..........The office of all the Judges is always to make such construction as shall suppress the mischief, and advance the remedy, and to suppress subtle inventions and evasions for continuance of the mischief, and pro private comodo, and to add force and life to the cure and remedy, according to the true intent of makers of the Act. Pro bono publico. (See in this connection Maxwell on the Interpretation of Statutes, Twelfth Edition page 40). It has been observed on page 45 of that book:

"If the choice is between two interpretations, the narrower of which would fail to achieve the manifest purpose of the legislation, we should avoid a construction which would reduce the legislation to futility and should rather accept the bolder construction based on the view that Parliament would legislate only for the purpose of bringing about an effective result."

It is well settled that in construing the provisions of a statue courts should be slow to adopt a construction which tends to make any part of the status meaningless or ineffective; an attempt must always be made so to reconcile the relevant provisions as to advance the remedy intended by the status (See in this connection Siraj-ul-Haq v. S. C. Board of Waqf, U. P.,; AIR 1959 SC 198. In the cause of Satyanarayan Laxminarayan Hegde v.

                    Mallikarjun    Bhavanappa      Tirumale,    :
                    [1960]1SCR890 = AIR 1960 SC 137, the
                    Supreme      Court    while   dealing   with

legislation conferring further protection on the tenants, observed:

"In interpreting provisions of such beneficial legislation the Courts always lean in favor of that interpretation which will further than beneficial purpose of that legislation."

_____________________________________________________________________________________________

23. Learned counsel for the petitioner pleaded that despite

his best endeavour, he could not locate any identical

provision in a statute in other countries though in

Australia and Canada provisions do exist for awarding

damages/compensation by taking into account any other

amounts paid or ordered to be paid by the person

against whom the order was made and that in any

proceedings a claimant cannot recover damages greater

than the damages actually suffered having regard to the

damages previously recovered by the claimant in

respect of such damage/loss. Halsbury‟s laws of India

has done a study/comparison with respect to anti-

monopolistic laws of various countries and the laws in

other countries in that behalf provide for compensation

or damages for prohibited trade practices. In USA,

Section 7 of the US Sherman Act, 1890 and Section 4 of

the Clayton Act, 1914 provide that any person who has

suffered loss or damage as a result of any act or

omission forbidden or declared to be unlawful under

those laws may claim threefold damages or „triple

damages‟ besides the cost. In Australia, Section 82 of

the Australian Trade Practices Act, 1974 provides that a

person who suffers loss or damage by conduct of

another person that was done in contravention of a

provision of Part IV or V of that Act may recover the

amount of the loss or damage by action against that

other person or against any person involved in the

_____________________________________________________________________________________________

contravention. Similarly, in Canada, the Canadian

Compensation Act, 1985 also provides for the remedy of

compensation for breach of anti-trust laws in that

country.

24. Learned counsel for R-2 & R-3 (R-1 being the

Commission itself) on the other hand sought to support

the impugned order and pleaded that this was the

consistent practice of the Commission as is apparent

from the earlier orders passed by the Commission.

25. Learned counsel for the respondents referred to the

historical aspect of introduction of Section 12-B of the

said Act which was not contained in the Act as originally

framed but came to be incorporated in pursuance to the

recommendations of the Sachar Committee. By

reference to the report of the Committee, it was pleaded

that the same does not suggest parallel proceeding in

respect of the same relief, but on the contrary suggested

that the Commission should be the sole authority to

decide on the compensation and damages aspect if the

respondent entity was found to be indulging in

monopolistic, restrictive or unfair trade practices.

26. Learned counsel rightly could not dispute the reading of

the plain language of Section 12-B of the said Act but

contended that what was envisaged was a proceeding

under Section 12-B of the said Act and thereafter a suit

to be filed. The said Section did not envisage a similar

leave being available to the aggrieved party to file an

_____________________________________________________________________________________________

application under Section 12-B of the said Act if he had

already filed a civil suit in a court of competent

jurisdiction. The rationale for the same was that a civil

court covers a wider area as under Section 9 of the Code

of Civil Procedure,1908, the civil court has jurisdiction to

try all suits of civil nature except the suits of which

cognizance is either expressly or impliedly barred. In

case of an illegal or prohibited practice or a

monopolistic, restrictive or unfair trade practice, a civil

suit could be filed to recover damages which might have

been caused because of such practice but the

jurisdiction under Section 12-B of the said Act was

restrictive and such a practice was a pre-requisite to any

claim of compensation.

27. Learned counsel also submitted that the proceedings

under the said Act were not summary proceedings, but

in the given facts of the case would be time consuming.

Such proceedings may not come to an end during the

period of three years which would be the limitation to file

a civil suit. In order to obviate a party from being

remedyless, in case he did not succeed in an application

under Section 12-B of the said Act, leave to file a civil

suit has been envisaged, the scope of which is wider in

respect of the reliefs which can be claimed and granted.

28. In view of the aforesaid, learned counsel sought to

interpret the provisions of Section 12-B of the said Act to

imply that an aggrieved party has an option to initiate

_____________________________________________________________________________________________

proceedings either under Section 12-B of the said Act or

to initiate a civil suit. Both could not be initiated

simultaneously. The option did not provide for an

aggrieved party to file a civil suit first and then to file an

application also under Section 12-B of the said Act.

However, during the pendency of the proceedings under

Section 12-B of the said Act, civil suit could be filed.

29. Learned counsel sought to draw strength from the

observations of the Full Bench of the Commission in

Y.P.Mahna v. Bharat Television; 1994 81 Company

Cases 277 where the provision for awarding of

compensation by the Commission for loss or damage

caused by monopolistic, restrictive or unfair trade

practice under Section 12-B of the said Act was held to

provide an additional forum to the aggrieved party while

preserving the remedy before the civil court. It is in this

context that the amount held by the commission to be

payable under Section 12-B(3) of the said Act is to be set

off against the amount payable under decree for

recovery of any amount as compensation for loss or

damage referred in Section 12-B(1) of the said Act.

These observations, it may noted, were in the context of

the fact that introduction of Section 12-B of the said Act,

did not imply that prior to the said enactment, the

aggrieved consumer had no right to claim compensation

with regard to restrictive trade practices. Section 12-B

of the said Act was thus held not to enact a substantive

_____________________________________________________________________________________________

provision but to deal with the matter of procedure and

would have prospective operation for unfair trade

practices but retrospective operation for monopolistic

and restrictive trade practices.

30. The said observations were sought to be utilized by

learned counsel for the respondents to plead that filing

of proceedings under Section 12-B of the said Act

preserved the right to file a civil suit but not vice versa.

31. Learned counsel further pointed out that even in Man

Roland Druckimachinen Ag. V.Multicolour Offset Ltd‟s

case (supra) the Supreme Court had held the

proceedings under Section 12-B of the said Act to be in

the nature of additional proceedings and not derogatory

to the civil proceedings, but the judgment did not deal

with a situation where a suit had already been initiated

and during the pendency of the civil court proceedings,

an application was sought to be filed under Section 12-B

of the said Act.

32. The substratum of case of the respondent rests on the

general principle that neither law nor jurisprudence

encourages parallel proceedings for the same relief

unless it is specifically so provided and referred to the

consistent view taken by the Commission in this behalf.

Learned counsel referred to the judgment of the Division

Bench in M.S.Shoes East Ltd v. MRTP & Ors.; 107 (2003)

DLT 595 but in our considered view the judgment would

really have no application because it dealt with the issue

_____________________________________________________________________________________________

of the Commission dismissing the petitioner‟s claim as

barred by limitation under Section 12-B of the said Act.

It was held that that the legislature in its wisdom has not

specified the period of limitation but the claim should be

filed within a reasonable period of time and thus logically

be filed within three years. Learned counsel also

submitted that the doctrine of election has been

emphasized by the Supreme Court in various

pronouncements so that a party which has chosen to

redress its grievance cannot agitate the same before

another forum and the subsequent proceedings cannot

be permitted to continue.

33. In Pragati Construction Co.v. Otis Elevators Co.(India)

Ltd.; (1993) CTJ 397 the Commission took a view against

continuation of parallel proceedings under Section 12-A

of the said Act on the grounds that the Commission has

been consistently discouraging parallel proceedings

raising substantially the same issues of fact before two

forums - one before the Commission and the other

before some other adjudicatory body, tribunal or court.

34. In Prem Nath Motors Ltd v. Ind Auto Limited; (I) 2003 CPJ

17, the Commission held that once the remedy of

arbitration was availed of, parallel proceedings under

Section 13(2) of the said Act could not be maintained.

35. The National Consumer Dispute Redressal Commission in

M/s.Special Machines, Karnal v. Punjab National Bank &

Ors.; I (1991) CPJ 78 held that where a subject matter

_____________________________________________________________________________________________

was sub judice before a civil court, the Consumer

Commission would not deal with the same subject

matter.

36. In Ram Sumer Puri Mahant v. State of UP and Ors.;

(1985) 1SCC 427 in case of a pending civil litigation

relating to a property, it was held that there was no

justification to initiate parallel proceedings under Section

145 of CPC. In State of HP and Ors.v. Surinder Singh

Banolta; (2006) 12 SCC 484 in the context of an election

in respect of elections to zila parishad or panchayat it

was held that two parallel proceedings should not be

maintained.

37. Learned counsel for the respondents in the end

contended that the petitioner had filed not only one but

three civil suits against the respondent in respect of the

same subject matter and transaction. It also filed a writ

petition and another complaint before the National

Consumer Dispute Redressal Commission. All the

proceedings were still pending. The three suits and the

writ petition were filed prior to the application under

Section 12-B of the said Act. The respondents had filed a

suit for recovery against the petitioner before the DRT

which was pending. Thus the petitioner had taken

recourse to civil remedy and could not be permitted to

maintain parallel proceedings before the said

Commission.

_____________________________________________________________________________________________

38. We have examined the aforesaid submission in the

context of the limited controversy as to whether parallel

proceedings under Section 12-B of the said Act can be

maintained. There is no doubt about the general

principle of law that parallel proceedings on the same

course of action should be discouraged. Rationale for

the same is based on the concept of election of

remedies. What are the essential ingredients while

determining this principle of election of remedies has

been elucidated in American jurisprudence which has

been extracted aforesaid. The essential conditions are :

i) The existence of two or more remedies.

ii)The inconsistencies between such remedies.

iii)A choice of one of them.

39. It has been clearly explained that absence of even one

of those elements would imply that the doctrine will not

preclude any remedy. It has no application where

remedies are concurrent or cumulative or where for

enforcement of different and distinct rights. In case of

alternative and concurrent remedies, there is no bar till

satisfaction has been obtained unless the plaintiff has

gained an advantage or the defendant has suffered a

disadvantage. The moot point which thus arises for

consideration is not only whether the aforesaid

parameters are satisfied which in turn would depend on

the interpretation of Section 12-B of the said Act, but if

the legislature has specifically given the right to

_____________________________________________________________________________________________

maintain a parallel proceeding, the will of the legislature

cannot be taken away by giving a different interpretation

to the statute.

40. If in the aforesaid context, the provisions of Section 12-B

of the said Act are examined, more specifically sub

section 4, it is abundantly clear that the provision

envisages the grant of damages under sub section (1)

and simultaneously damages also being payable under a

decree of a civil court. In order that the claimant does

not derive any undue advantage, adjustment of

compensation under sub section (1) of Section 12-B of

the said Act has to be set off against the amount

payable under a decree. Thus a person cannot get an

advantage of a dual amount and the effect would be that

the total quantum of damages payable would be the

higher amount determined and the lower amount would

be set off against the higher amount. The regulations

framed under the said Act provide in Regulation 77 that

every application under Section 12-B of the said Act has

to be supported by an affidavit in the prescribed format.

The format in para 5 specifically requires for an

undertaking to be given by the claimant that if he/she

receives any amount from any source, in connection or

relation to the compensation, he would intimate the

same to the Commission. Thus if a decree is passed in

his favour, the said fact would have to be informed to

_____________________________________________________________________________________________

the Commission. This is in order to facilitate adjustment

as provided for in Section 12-B(4) of the said Act.

41. We are unable to accept the plea of leaned counsel for

the respondents that there are three eventualities and

parallel proceedings can be maintained only in one

eventuality. The eventualities set out by learned

counsel for the respondents are as under:

i) Proceedings are filed simultaneously in the civil

court and under Section 12-B of the said Act.

ii) Proceedings are filed by way of a civil suit and

subsequently the application is filed under Section 12-B

of the said Act.

iii) Proceedings are pending under Section 12-B of the

said Act and during such pendency a civil suit is filed.

42. The respondents sought to deny the maintainability of

proceedings under Section 12-B of the said Act in the

first two eventualities. We find no such limitation on a

plain reading of the Act.

43. We fail to appreciate how if during the pendency of an

application under Section 12-B of the said Act a suit can

be filed (which position is not disputed by learned

counsel for the respondents) the vice versa is not

permissible. The plea that the jurisdiction of a civil

court being wider and thus only a subsequent civil suit is

maintainable is spacious. The affidavit to be filed under

Regulation 77 itself envisages the possibility of a civil

court decree and the damages therefrom to be intimated

_____________________________________________________________________________________________

to the Commission determining the application under

Section 12-B(4) of the said Act.

44. Thus as to whether a suit is filed first or an application

under Section 12-B of the said Act first is immaterial to

determine whether parallel proceedings can be

maintained. Either such parallel proceedings are

maintainable or they are not maintainable. As we have

observed aforesaid, from a plain reading of Section 12-B

of the said Act such parallel proceedings are

maintainable.

45. Our aforesaid view finds support from the observations

of the Supreme Court in Man Roland Druckimachinen Ag.

V.Multicolour Offset Ltd‟s case (supra) as the remedies

available under the said Act were held to be additional to

the usual remedies available under the contract act to

the parties and in that context a reference was

specifically made to Section 12-B(1) of the said Act.

46. Justice Badar Durrez Ahmed, J. in Reckitt Benckiser

(India) Ltd. v. Hindustan Lever Limited‟s case (supra) in

the context of disparaging advertisements explained

that the Commission has to examine the case of an

unfair trade practice from the stand-point of prejudice

to public interest or to the interest of any consumer or

consumers generally, but it does not examine or inquire

into an unfair trade practice form the stand-point of

competitor which is purely a private interest. Thus, it

was held that the scope of an inquiry into unfair trade

_____________________________________________________________________________________________

practice before the Commission was entirely different

from the scope of consideration of an unfair trade

practice in a civil court in a suit instituted by a

competitor against another competitor with regard to

disparaging advertisement.

47. We also find that from a plain reading of Section 4 of the

said Act that the provisions of the said Act are in

addition to and not in derogation of any law for the time

being in force.

48. We are in agreement with the submissions of learned

counsel for the petitioner that a reading of the statutory

provisions to the contrary would make part of the

provisions of Section 12-B(4) of the said Act otiose and

such an interpretation has to be clearly avoided in view

of the observations in Badru Ram Dhanna Ram v. Ram

Chander Khibru‟s case (supra).

49. The respondents cannot be permitted to plead that the

Sachar Committee which formed the basis of

introduction of Section 12-B of the said Act did not

suggest parallel proceedings and thus the said Section

should take colour from a reading of the report of the

Sachar Committee. The Sachar Committee made

suggestions and ultimately the Parliament enacted the

law. The enacted law must be given its full effect. If

Section 12-B of the said Act as enacted permits parallel

proceedings, then the same cannot be restricted. In

fact, learned counsel for the respondents argued that

_____________________________________________________________________________________________

the relief under Section 12-B is restrictive in nature. If it

is so, it is only within those parameters that the remedy

of damages would be available on the claimant

establishing a monopolistic, restrictive or unfair trade

practice. There is no disadvantage to the respondents

inasmuch as the petitioner cannot recover the amount

twice over. No doubt, the respondents would have to

defend legal proceedings in more than one forum, but

then that is what has been specifically permitted by

Section 12-B of the said Act and the principle of election

of remedies cannot be imported to deny parallel

proceedings if such parallel proceedings have been

specifically permitted even if in the past the Commission

has taken a view to the contrary.

50. We are thus of the considered view that as per the clear

mandate of Section 12-B (4) of the said Act, an

application for compensation is maintainable even if a

civil suit is pending and the application must proceed in

accordance with law.

51. We thus set aside the impugned order dated 13.11.2000

and direct the Commission (now the succeeding

authority being Competition Commission of India under

the The Competition Act, 2002) to proceed in

accordance with law.

52. The petition is accordingly allowed leaving the parties to

bear their own costs.

_____________________________________________________________________________________________

53. The parties are directed to appear before the

Competition Commission of India on 26.04.2010.

SANJAY KISHAN KAUL, J.

        MARCH 26, 2010                                  VEENA BIRBAL, J.
        dm




_____________________________________________________________________________________________

 
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