Friday, 24, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S Century Pulp And Paper & Anr. vs M/S Shiv Ganga Paper
2011 Latest Caselaw 3988 Del

Citation : 2011 Latest Caselaw 3988 Del
Judgement Date : 17 August, 2011

Delhi High Court
M/S Century Pulp And Paper & Anr. vs M/S Shiv Ganga Paper on 17 August, 2011
Author: V. K. Jain
         THE HIGH COURT OF DELHI AT NEW DELHI

%                    Judgment Pronounced on: 17.08.2011

+           CS(OS) 712/2006


M/S CENTURY PULP AND PAPER & ANR...... PLAINTIFFS
             Through: Mr A.K. Singla, Sr. Adv with
             Mr. J.K. Sharma, Adv.


                     VERSUS


M/S SHIV GANGA PAPER                ..... DEFENDANT
              Through: Mr Manish K. Saryal, Adv. for
              D-4
CORAM:-
HON'BLE MR JUSTICE V.K. JAIN

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

2. To be referred to the Reporter or not?

3. Whether the judgment should be reported
   in Digest?

V.K. JAIN, J. (ORAL)

1. The learned Senior Counsel appearing for the

plaintiffs states that he will file an amended memo of parties

giving the name of plaintiff No. 1 as M/s Century Textiles

and Industries Limited. The Registry will take the amended

memo of parties on record.

2. This is a suit for recovery of Rs 1,90,07,000/-.

Plaintiff No. 1 is a leading manufacturer of Paper and Pulp,

whereas plaintiff No. 2 is one of its authorized dealers.

Under an arrangement between the plaintiffs, plaintiff No. 1

used to execute the sale orders negotiated by plaintiff No. 2,

by delivering the same to the purchaser, identified by

plaintiff No. 2. The sale consideration used to be paid by

the purchaser to either of the plaintiffs. The case of the

plaintiffs is that in April, 2004, defendant No. 4 (whose

name has since been deleted from the array of defendants)

Shri Prashant Jhunjhunwala negotiated the Paper Rate and

Supply Terms Agreement, on behalf of defendant No. 1 Shiv

Ganga Paper Converters P. Ltd. for the year 2005-2006 at

Delhi. The agreement envisaged lifting of a minimum

quantity of 4000 MT +/- 5% bagasse & wood based paper

during the period 01.04.2005 to 31.03.2006. The agreement

stipulated a special discount called "Shiv Ganga

Discount/Contractual Discount" of Rs 750/- per MT, which

was reversible in the event of either non-liftment of the

contracted quantity of 4000 MT +/-5% or breach of contract

by any means. The amount of the invoice was to be paid

within 30 days and overdue payments attracted interest at

the rate of 18% per annum from 31st day, till payment. The

supplies were effected to defendant No. 1-company in terms

of the above-mentioned agreement. A separate account was

maintained with respect to the supplies made to the

defendant-company and the payment received from it. The

plaintiffs were receiving payments without delay until

November-December, 2005. However, difficulties surfaced

thereafter since the first week of January, 2006 when the

defendant represented to the plaintiffs that payment of Rs

12,57,636/- was sent by them to Kota branch of

Corporation bank, whereas only one cheque of Rs

5,70,722/- was deposited by it. Last supply of the paper

was made to the defendant-company vide invoice dated 22st

January, 2006. At that time, the amount outstanding

against the defendant-company was Rs 2,88,77,705/-. This

amount represented the supplies made to the units of

company to four separate units of defendant-company.

Realizing the liquidity crunch faced by it, the defendant-

company desired the plaintiffs to take back the material

lying at their various establishments. The plaintiffs in terms

of the authorization from the defendant-company lifted

101.034 MT of the paper form Daman Unit on 02nd

February, 2006 and 64.363 MT of paper from Rudrapur

Unit on 08th February, 2006, valued in aggregate at Rs

58,26,428/-.

3. The defendant-company made payments of Rs 20

lakh, Rs 10 lakh vide cheque dated 31.01.2006 and another

Rs 10 lakh vide cheque dated 02.02.2006 against the

supplies of Rs 2,88,77,705/- made up to 22nd January,

2006. Goods worth Rs 68,69,018/- were also seized from

the premises of the defendant-company pursuant to an

order dated 08th February, 2006 passed by the Court on the

complaint of plaintiffs. After giving credit for the payments,

Rs 58,26,428/- for the material lifted from Rudrapur and

Daman Units and Rs 68,69,018/- for the material received

in proceedings initiated before Chief Judicial Magistrate,

Daman, a sum of Rs 1,41,82,259/- is stated to be due to

the plaintiffs from the defendant-company towards unpaid

price of goods supplied to it. Since the defendant-company

committed breach of clause 3.5 of the agreement by not

lifting contracted quantity of 4000 MT and also failed to

make payment in terms of the contract between the parties,

the discount of Rs 750 per MT tones, which had already

been passed on to the defendant in the invoices, was

reversed by the plaintiff. The amount of discount reversed

in the account of defendant-company comes to Rs

18,71,738/-. The plaintiff also claims to have incurred

expenditure of Rs 13,74,697/- in defending various legal

proceedings filed by the defendants against it in Courts at

Daman. The total amount claimed by the plaintiff from the

defendant-company thus comes to Rs 1,90,06,609.00/-

(rounded off to Rs 1,90,07,000/-), which includes Rs

15,77,915 towards interest at the rate of 18% per annum.

4. The defendant-company was proceeded ex parte on

26th May, 2011.

5. The plaintiffs have filed affidavit of Mr K.K. Bagla,

constituted attorney of plaintiff No.1 by way of ex parte

evidence. In his affidavit by way of evidence, Mr Bagla has

supported, on oath, the case setup in the plaint and has

stated that the plaintiff No. 1 maintains account of supplies

made by it. According to him, plaintiff No. 2 was also

maintaining similar account. He has further stated that

amounts received from defendant-company, whether direct

or through plaintiff No. 2, were credited in the account and

the last payment from the defendant-company was received

vide letter dated 31st January, 2006. He has further stated

that credit was given to the defendant-company in respect of

the goods lifted by the plaintiffs pursuant to the request

received from the defendant.

6. Ex. PW-1/6 is an affidavit filed by Mr Arun Kumar

Kejriwal, Director of the defendant-company. In his affidavit,

he has stated that the letter dated 27th November, 2006 was

sent by him in the name of defendant-company and was

faxed to the plaintiffs on the same date. He has further

stated that defendant-company admits liability to the extent

of amount stated in the letter dated 27th November, 2006

and has no objection, if part decree for the aforesaid

amount is passed in favour of plaintiff No. 1 and against the

defendant-company.

7. Ex. PW-1/5 is the agreement between plaintiff No.

1 and defendant-company for supply of 4000 MT +/- 5%

bagasse & wood based paper except copier paper. Clause

3.5 of the agreement which deals with the discount reads as

under:

"As narrated above at point No. 3.1, Shiv Ganga discount/contractual discount of Rs 750/- PMT will be passed in the invoice. However, in the event of non liftment of contractual quantity of 4000 MT +/- 5% by Shiv Ganga during the contractual period or by breach of

contract by any means, Century will reverse the entire Shiv Ganga/Contractual Discount @ Rs 750/- PMT already passed in the invoices."

8. Clause 7 of the agreement deals with the terms of

the payment and it provides that if payment is not made

within 30 days, interest at the rate of 18% per annum will

be charged from 31st day till the date of payment.

9. Ex.PW-1/6 is the statement of account which

shows that as on 09 th November, 2005, a sum of Rs

5,56,766.00/- was due to the plaintiff No. 1 from the

defendant-company. Separate bill-wise details in respect of

the papers supplied to various units of the defendant-

company forms part of this statement of account. A sum of

Rs 2,67,66,779.00/- was due to the plaintiff No. 1 from the

defendant as on 31st January, 2006, in respect of Daman

Unit-I. Rs 11,38,407.00 in respect of Daman-II Unit, Rs

4,44,444/- in respect of Rudrapur Unit, Rs 5,28,075/- in

respect of Kota unit, making a total of Rs 2,88,77,705/-.

Two payments of Rs 10 lakh were received by plaintiff No. 1

vide cheques, copies of which are Ex.PW-1/7. Ex.PW-1/13

and Ex.PW-1/14 are the credit note of Rs 58,26,428/- in

respect of the material lifted by the plaintiffs from Daman

and Rudrapur Units. After giving benefit for the aforesaid

amount and benefit of Rs 92,30,210/- towards price of the

material received by the plaintiff in judicial proceedings, the

balance amount comes to Rs 1,41,82,259/-. Since the

defendant-company defaulted in lifting the contracted

quantity of 4000 MT +/- 5% of the paper, the plaintiff was

entitled, in terms of the agreement, to reverse the discount

of 750 per MT tones which it had given in the invoices. The

amount of discount reversed in this manner comes to Rs

18,71,738/-. The plaintiff is, therefore, entitled to recover of

a sum of Rs 1,60,53,997/- towards price of the goods sold

by it to the defendant-company, after reversal of the

discount.

10. The learned Counsel for the plaintiffs state that

they are not pressing the claim for Rs.13,74,697/- towards

litigation expenses.

11. The learned counsel for the plaintiff states that the

interest amount of Rs 15,77,915/- has been claimed by the

plaintiff only on the principal sum of Rs 1,41,82,259/- at

the agreed rate of 18% per annum. The plaintiff, therefore,

is entitled to recovery of Rs 1,76,31,912/- from the

defendant-company.

12. During pendency of the suit, a sum of Rs 40 lakh

was paid by the defendants No. 2 and 3 to the plaintiffs

towards discharge of the liability of the defendant-company;

adjustment of that amount needs to be given to the

defendant.

ORDER

For the reasons given in the preceding paragraphs,

a decree for recovery of Rs.1,36,31,912/- with proportionate

costs on Rs.1,76,31,912/-, interest @ 12% p.a. on

Rs.1,76,31,912/- from the date of filing of the suit till 18th

January, 2011 and interest on Rs.1,36,31,912/- w.e.f. 19th

January, 2011 till realization is hereby passed in favour of

plaintiff No.1 and against the defendant.

Decree sheet be drawn accordingly.

(V.K. JAIN) JUDGE AUGUST 17, 2011 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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter