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

M/S. Sineximco Pte Ltd. vs M/S. Dinesh International Pvt. ...
2010 Latest Caselaw 5079 Del

Citation : 2010 Latest Caselaw 5079 Del
Judgement Date : 9 November, 2010

Delhi High Court
M/S. Sineximco Pte Ltd. vs M/S. Dinesh International Pvt. ... on 9 November, 2010
Author: V. K. Jain
        THE HIGH COURT OF DELHI AT NEW DELHI

%                    Judgment Reserved on: 01.11.2010
                     Judgment Pronounced on: 09.11.2010

+           CS(OS) No. 855/2002 and IA No.2394/2009

M/S. SINEXIMCO PTE LTD.                      .....Plaintiff

                            - versus -

M/S. DINESH INTERNATIONAL PVT. LTD.
                                 .....Defendant

Advocates who appeared in this case:
For the Plaintiff       : Mr A.K. Singla, Sr. Adv.
                          with Mr. J.K. Sharma, Adv.
For the Defendant       : None.

CORAM:-
HON'BLE MR JUSTICE V.K. JAIN

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 Digest?

V.K. JAIN, J

1. This is a suit for recovery of `84,15,000/-. It has

been alleged in the complaint that the plaintiff is a company

incorporated in Singapore and Sh. D.D. Gupta, who is its

Managing Director and Principal Officer, is competent to

institute this suit and sign and verify the pleadings on

behalf of the plaintiff company. It has been further alleged

that vide Sales Contract No. 3371 dated 29th April 1997, the

defendant company agreed to purchase Australian Tyson

Chick Peas from the plaintiff company on the terms and

conditions detailed in the contract. Pursuant thereto the

plaintiff company shipped 2000 MT of commodities valued

at US$1,85,729.25, vide invoice dated 27th June 1997. As

per the terms of the sale contract, the plaintiff drew Bill of

Exchange for the invoiced amount. The Bill of Exchange

envisaged payment by the defendant to Standard Chartered

Bank, Singapore or any banker or trust nominated by it,

within 90 days of sight. Bank of Punjab Ltd. Connaught

Circus Branch, accordingly presented the Bill of Exchange

for acceptance and payment by the defendant. The Bill was

accepted by the defendant on 29th July 1997. The

defendant paid a total sum of US$ 150,820 from time to

time. The last payment of US$ 10970 was paid by the

defendant company on 4th February 1999. It has been

further alleged that as per the terms of Bill of Exchange, the

unpaid amount was payable by the defendant on or before

5th May 1999. Since the balance payment was not paid, the

Bank of Punjab, vide its letter dated 21st April 1999

returned the Bill of Exchange which was returned to the

plaintiff by its banker Standard Chartered Bank, Singapore

vide its letter dated 10th May 1999. The defendant company

failed to make payment of the balance amount despite

notice of demand. The plaintiff has accordingly claimed the

principal amount of US$ 84790.25 along with interest

amounting to US$ 84790 for the period 29 th October 1997

to 4th May 1997 at the rate of 18% per annum and bank

charges amounting to US$ 305. The plaintiff has also

claimed pendente lite and future interest at the rate of 24%

per annum.

2. The defendant filed the written statement

contesting the suit and took preliminary objection that the

suit was barred by limitation since it pertains to the

transaction of the year 1997. On merits, it was alleged that

the defendant company imported Australian Tyson Chick

Peas from the plaintiff company on a number of occasions

in the year 1997 and the total quantity imported by it was

about 9487.650 MT. The quantity was, however, found

short by 209.534 MT. Moreover, the quality of the

commodity was not as per specifications. The disputes

which arose between the parties in this regard were

amicably resolved and no payment according to the

defendant is due from it to the plaintiff. As regards

consignment subject matter of the present suit, it is alleged

in the written statement that the invoice of the plaintiff

company stipulated delivery against acceptance though all

other consignments were on the basis of documents against

collection. This, according to the defendant, was done as

the plaintiff had accepted the fact that the loss had occurred

to the defendant due to bad quality and short quantity.

Consequently, it agreed to make this concession. It has

been further alleged that on arrival of the goods at the ports,

the commodity was found to be only 472 MT as against the

agreed quantity of 525 MT and on the matter being taken

up by the defendant company with the plaintiff company, a

letter was being sent to it by the plaintiff company agreeing

to waive the interest and to receive part payments against

the bill pertaining to that consignment.

3. The following issues were framed on the pleadings

of the parties:-

1. Whether the claim of the plaintiff is barred by the time? OPD

2. Whether the disputes between the parties stand settled as alleged by the defendants? OPD

3. Whether the plaintiff is entitled to recover the suit amount? OPP

4. Whether the plaintiff is entitled to interest? If so, at what rate, for which period and on what amount? OPP.

5. Relief?

4. The onus of proving this issue was on the

defendant. No evidence has been produced by the

defendant to prove that the disputes between the parties

were settled and no amount remained due from the

defendant company to the plaintiff company. The issue is,

therefore, decided against the defendant and in favour of the

plaintiff.

5. The plaintiff examined one witness Mr D.D. Gupta

as PW-1. No witness was examined in the defence and the

evidence of the defendant was closed vide order dated

August 28, 2008. In his affidavit Mr D.D. Gupta stated that

the defendant purchased commodity from the plaintiff as

stated in the invoice Ex. P-1, valued at US$ 185729.25. The

invoice was accompanied by Bill of Exchange Ex.P-2. The

invoice as well as the Bill of Exchange were sent by the

plaintiff for collection through its banker Standard

Chartered Bank, Singapore. The Bill of Exchange, for

payment on behalf of the defendant, was handled by Bank

of Punjab Limited. The endorsement made on behalf of the

defendant company, accepting to pay by due date, appears

at Mark „B‟ on the Bill of Exchange Ex. P-2.

6. According to PW-1 the banker of the defendant

company returned the Bill of Exchange unpaid, to the value

of US$ 84729.25. The letter of the banker in this regard is

Ex. P-3 whereas Return Memo of plaintiff‟s bank dated 10th

May 1999 is Ex. P-4. During cross-examination, PW-1 Mr

D.D. Gupta denied the suggestion of the defendant that the

commodity supplied by the plaintiff company to the

defendant company was not of agreed quality.

7. Though the defendant filed the affidavit of one Mr

Daya Kishan Goel by way of evidence, that cannot be read

in evidence since Mr Daya Kishan Goel was not produced

for cross-examination.

8. The un-rebutted testimony of PW-1 thus proves

that a sum of US$ 84909.25 remained payable by the

defendant company to the plaintiff company. Even

otherwise it is an admitted case in the pleadings that the

defendant had agreed to purchase 525 MT of Australian

Tyson Chick Peas from the plaintiff company. There is no

dispute with respect to rate of the goods imported by the

defendant company from the plaintiff company. Though the

case of the defendant in the written statement is that

instead of 525 MT, the quantity of the commodity, found on

arrival of the goods at the port, was only 472 MT, no

evidence has been led by the defendant to prove that the

quantity of the goods, when delivered to it was only 472 MT.

Thus, it has failed to discharge the onus placed upon it in

this regard.

9. The defendant has also alleged in the written

statement as that the Chick Peas received by it were not of

agreed quality. No evidence has, however, been led to prove

this averment and thus, this allegation also does not stand

substantiated. This is not the case of the defendant that it

had made any payment over and above the payments

acknowledged in the plaint. Therefore, the plaintiff

company is entitled to an amount equivalent to US$

84909.25 from the defendant company. The issue is

decided accordingly.

10. The plaintiff has claimed interest at the rate of 18%

per annum. Admittedly, there is no agreement between the

parties for payment of interest. No custom or usage of trade

for payment of interest has been pleaded by the plaintiff

company.

11. Section 80 of Negotiable Instruments Act however

is relevant in this regard and reads as under:-

Interest when no rate specified.-When no rate of interest is specified in the instrument, interest on the amount due thereon shall, [notwithstanding any agreement relating to interest between any parties to the instrument], be calculated at the rate of [eighteen per centum] per annum, from the date at which the same ought to have been paid by the party charged, until tender or realization of the amount due thereon, or until such date after the institution of a suit to recover such amount as the Court directs.

Explanation- When the party charged is the endorser of an instrument dishonoured by non-payment, he his liable to pay interest only form the time that he receives notice of the dishonour.

12. In Nath Sah vs. Lal Durga Sah, AIR 1936

Allahabad, 160, a Division Bench of Allahabad High Court

held that where no rate of interest is specified in a written

instrument, then, notwithstanding any contract to the

contrary, the interest is to be calculated at the rate of 6%

per annum and the date from which such interest should be

calculated should be the date on which the Principal

amount ought to have been paid. In that case the suit was

based on a promissory note which contained no mention of

any liability to pay interest and the defendant had denied

his liability to pay any interest.

In Ghasi Patra vs. Brahma Thati: AIR 1962,

Orissa 35, the pronote payable on demand did not provide

for payment of interest. It was contended before the High

Court that under Section 80 of Negotiable Instruments Act ,

interest could have been allowed only from the date of

demand and not for any earlier period and since no demand

was proved in the case, no interest should have been

allowed from the date of the execution of the pronote till the

date of the suit. It was held that the plaintiff was entitled to

interest under Section 80 of Negotiable Instruments Act

from the date of execution of the pronote. In taking this

view, the High Court followed the decision of Bombay High

Court in Ganpat Tukaram v. Sopana Tukaram, AIR 1928

Bombay 35, where it was held that where a promissory note

is payable on demand, but is silent as to interest, the

interest can be awarded under Section 80 of Negotiable

Instruments Act at 6% per annum from the date of the

promissory note. A Division Bench of Patna High Court in

Bishun Chand v. Audh Bihari Lal, AIR 1917 Pat 533 also

took the view that if the handnote is payable on demand but

does not provide for the payment of interest, it carries

interest at the rate of 6% per annum from the date of

execution of the hand note until the realisation of the debt.

In P. Mohan vs. Basavaraju AIR 2003, Karnataka,

213, the suit was based on cheques which when presented

were dishonoured. There was an agreement between the

parties not to pay interest. It was held by Karnataka High

Court that in view of the provisions of Section 80 of

Negotiable Instruments Act, the defendant/appellant would

be entitled to pay interest and that agreement between the

parties not to pay interest would be valid only until the

cheques were dishonoured.

13. In the case before this Court, there is no agreement

between the parties that no interest will be paid by the

defendant to the plaintiff. I find no justification for

restricting the scope of Section 80 of Negotiable Instruments

Act to only those cases, where the instrument provides for

payment of interest, but the rate of interest is not specified

and thereby allows unjust enrichment to a person who has

defaulted in honouring his contractual obligation with

respect to repayment of Principal sum. In my view, the

provisions of Section 80 of Negotiable Instruments Act

would equally apply to those cases where no term regarding

payment of interest is contained in the instrument. Since

the aforesaid provision, as amended, carries interest at the

rate of 18% per annum, consequently, the plaintiff is

entitled to interest at the rate of 18% per annum under

Section 80 of Negotiable Instruments Act and the interest

would be payable from the date on which the principal

amount ought to have been paid by the defendant to the

plaintiff.

14. Issue No.1

The case of the plaintiff, as set out in the plaint, is

that the sale contract between the parties envisaged

payment made by the defendant within 90 days from sight.

In para 3 of the plaint, the plaintiff claimed as under:

"As per terms of sale contract, the plaintiff drew Bill of Exchange of invoiced value, envisaging payment by defendant 90 days from sight to the order of Standard Chartered Bank, Singapore or any banker or Trust Company nominated by them."

15. In para 12 of the plaint, the plaintiff has pleaded

as under:

"The cause of action for suit claim accrued to plaintiff...........on payment under Bill of Exchange becoming due for payment on 29.10.1997."

16. Ex.P-2 is the Bill of Exchange drawn by the

plaintiff upon the defendant on 23rd July, 1997 and

accepted by the defendant on 29th July, 1997. A perusal of

the endorsement made by the defendant at mark „B‟ on this

document would show that the defendant accepted to pay

by due date. The Bill of Exchange expressly stipulated

payment in 90 days from sight. Thus, there can be no

doubt that the agreement between the parties envisaged

payment by the defendant within 90 days from sight. Since

the defendant accepted the Bill of Exchange on 29 th July,

1997 and the acceptance was for payment on due date, the

amount under the Bill of Exchange became payable by the

defendant to the plaintiff on 27th October, 1997.

17. Ex.P-5 is the legal notice sent by the plaintiff to the

defendant. Para 2 of the notice, to the extent it is relevant,

reads as under:

"Amount under Bill of Exchange payable D/A 90 days from sight was due for payment on 29th October, 1997."

A perusal of the plaint would show that the

plaintiff has claimed interest on the unpaid principal

amount, at the rate of 18% per annum, from 29 th October,

1997. In view of the pleading of the plaintiff and the legal

notice sent by it to the defendant, it is not open to the

plaintiff to say that the amount under the Bill of Exchange

did not become due on 29th October, 1997.

18. Article 34 of Limitation Act provides that the period

of limitation on a Bill of Exchange payable at a fixed time

after sight or after demand is three years from the date

when the fixed time expired. Since the time fixed for

payment, by the defendant, to the plaintiff, expired on 29th

October, 1997, the period of limitation prescribed under

Article 34 of Limitation Act expired on 27th October, 2000.

It has come in the evidence of the plaintiff and is otherwise

an admitted case that the defendant made part payments to

the plaintiff from time to time. The last part payment was

made on 04th February, 1999. Section 19 of Limitation Act

provides that where payment on account of debt or of

interest is made before the expiration of the prescribed

period, by the person liable to pay the debt or by his agent

duly authorized in his behalf, a fresh period of limitation

can be computed from the time when the payment was

made. Since the last payment was made by defendant No.1

on 04th February, 1999, the period of limitation needs to be

computed afresh from that date and computed accordingly

which expired on 04th February, 2002. This suit, however,

has been filed on 22nd April, 2002 and, therefore, is patently

barred by limitation.

19. It has been alleged in the plaint that as per the

terms of Bill of Exchange, the unpaid amounts was payable

by the defendant by or before 05th May, 1999. I, however,

fail to appreciate how the unpaid amount under the Bill of

Exchange came to be payable on or before 05 th May, 1999.

A bare perusal of the Bill of Exchange is sufficient to show

that the payment under this instrument became due on 29 th

October, 1997. Part payments made by the defendant from

time to time did not have the effect of altering the date on

which the amount payable under the Bill of Exchange

became due to the plaintiff. Irrespective of part payments

made by the defendant from time to time and accepted by

the plaintiff, the due date under the Bill of Exchange dated

23rd July, 1997 remained 27th October, 1997 when 90 days

expired from the date the Bill of Exchange was accepted by

the plaintiff. This is not the case of the plaintiff, anywhere

in the plaint, that the parties had entered a subsequent

agreement to alter the due date under the Bill of Exchange

Ex.P-2 from 27th October, 1997 to 05th May, 1999 or any

other date. The fact that in the legal notice sent by it to the

defendant, the plaintiff expressly claimed that the amount

under the Bill of Exchange, was payable on 90 days from

the sight and was due for payment on 29th October, 1997,

leaves no scope for any such plea by the plaintiff. The claim

of interest by the plaintiff with effect from 29 th October,

1997 is yet another indicator that the payment under the

Bill of Exchange, even according to the plaintiff, became due

on 29th October, 1997. Since payment under the Bill of

Exchange had become due on 27th October, 1997 or at best

on 29th October, 1997, the Court, while computing afresh

period of limitation in view of the provisions of Section 19 of

Limitation Act, cannot add 90 days to the date from which

the period of limitation is to be made afresh. The amount

under the Bill of Exchange was already due when the part

payments were made by the defendant to the plaintiff from

time to time. The last payment having been made on 04 th

February, 1997, the fresh period of limitation computed

under Section 19 of Limitation Act expired on 04 th February,

2002.

20. During the course of arguments, the contention of

the learned counsel for the plaintiff was that the present

suit would be governed by Article 39 of Limitation Act since

it is based on a dishonoured foreign bill. Article 39 of

Limitation Act provides that in a suit based on a

dishonoured foreign bill, where protest has been made and

notice given, the period of limitation would be three years

from the date when the notice is given. There are two pre-

requisites before this Article can be invoked. A protest

should be made and notice should be given when a foreign

bill is dishonoured. If either of these two pre-requisite

conditions is missing, Article 39 would not apply.

Section 100 of Negotiable Instruments Act provides

that:

"When a promissory note or bill of exchange has been dishonoured by non- acceptance or non-payment, the holder may, within a reasonable time, cause such dishonour to be noted and certified by a notary public. Such certificate is called a protest."

21. Thus, the protest must contain (a) either the

instrument itself, or a literal transcript of the instrument

and of everything written or printed thereupon; (b) the name

of the person for whom and against whom the instrument

has been protested; (c) a statement that payment or

acceptance, or better security, as the case may be, has been

demanded of such person by the notary public; the terms of

his answer, if any, or a statement that he gave no answer,

or that he could not be found; (d) when the note or bill has

been dishonored, the place and time of dishonor, and, when

better security has been refused, the place and time of

refusal; (e) the subscription of the notary public making the

protest; (f) in the event of an acceptance for honour or of a

payment for honour, the name of the person by whom, of

the person whom, and the manner in which, such

acceptance or payment was offered and effected.

22. In the present case, no protest is alleged to have

been made by the plaintiff when the Bill of Exchange was

dishonoured. Hence, the first pre-requisite condition for

applicability of Article 39 of Limitation Act does not stand

fulfilled.

23. Section 93 of Negotiable Instruments Act provides

that when a promissory note, Bill of Exchange or cheque is

dishonoured by non-acceptance or non-payment, the holder

thereof, or some party thereto who remains liable thereon,

must give notice that the instrument has been so

dishonoured to all other parties whom the holder seeks to

make severally liable thereon, and to some one of several

parties whom he seeks to make jointly liable thereon.

Nothing in this section renders it necessary to give

notice to the maker of the dishonoured promissory note, or

the drawee or acceptor of the dishonoured bill of exchange

or cheque.

24. The object of a notice of dishonour which is to be

given to the endorser is to indicate to the party notified that

the contract arising on the instrument has been broken by

the principal debtor and the former being a surety will now

be liable for the payment. Thus, the object is not to demand

payment, but to warn the party of liability and in case of

drawer to enable him to protect him as against drawee or

acceptor who has dishonoured the instrument. The notice

under Section 93 is to be given by the holder or by or on

behalf of endorser, who, at the time of giving the notice, is

himself liable on the Bill of Exchange.

This Section has no applicability to the facts of the

present case and in any case no notice, as envisaged in this

Section has been given. Therefore, the second pre-requisite

condition for invoking Article 39 of Limitation Act also does

not exist in this case. Hence, there is no merit in the

contention that Article 39 of Limitation Act would govern the

present suit.

25. After the judgment was reserved, the learned

counsel for the plaintiff has filed a copy of the decision of

Madras High Court in Amirajan Saheb vs. Sayed Khadar,

AIR 1978 Madras 385. In the case before Madras High

Court, a promissory note was executed on 06 th April, 1966

and it represented part of consideration detained by the

defendant in respect of a land purchased by him from the

plaintiff. On the same date, there was an agreement

between the parties which provided that if any litigation

started within five years of the transaction, the expenses

towards the same had to be met out of the amount of that

pronote and the plaintiff would be entitled only to balance, if

any, after meeting the litigation expenses. It was further

stipulated in the agreement that if no litigation commenced,

disputing the title of the property within five years, the

plaintiff would be entitled to entire promissory note amount.

This agreement was executed since the parties

contemplated that there would be litigation regarding the

title of the property, as Wakf Board was rightly to claim the

same to be it property. The defendant made a payment of

Rs 50/- after execution of the document. Later, the plaintiff

filed a suit on the promissory note, claiming the entire

amount, less the same of Rs 50 received by him. The suit

was dismissed by the lower Appellate Court as premature

finding that the Wakf Board had in fact filed a suit, claiming

title to the property sold by the plaintiff to the defendant.

The lower Court was of the view that because of the

agreement between the parties, the time for payment of

amount under the promissory note had been postponed

and, therefore, even though as an ordinary promissory note,

it would get time barred within a few days after the date on

which the suit was filed, it would not be so time barred,

inasmuch as time for payment got postponed by a collateral

agreement. Upholding the order of the lower Court, it was

held that right to sue had not accrued when the suit was

filed and, therefore, the suit was premature. In the case

before this Court, there is no agreement between the

parties, postponing the due date under the Bill of Exchange

accepted by the defendant on 29th July, 1997. No such

agreement has either been pleaded or proved. Part payment

by the defendant from time to time did not amount to an

agreement between the parties to postpone the due date of

payment under the Bill of Exchange. As noted earlier, the

plaintiff itself has claimed, in the legal notice sent by it to

the defendant, that the amount under the Bill of Exchange

due on 29th October, 1997 and it has also claimed interest

from that date. This was nowhere the case of the plaintiff in

the notice that the due date for payment under the Bill of

Exchange was postponed to a later date by a subsequent

agreement between the parties. No such case has been

made out even in the plaint. Therefore, reliance on this

judgment is wholly misplaced. The issue is decided against

the plaintiff and in favour of the defendant.

In view of my finding on the issues, the suit is

liable to be dismissed being barred by limitation.

ORDER

The suit is hereby dismissed. The parties to bear

their own costs.

Decree sheet be prepared accordingly.

(V.K. JAIN) JUDGE

NOVEMBER 09, 2010 BG

 
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