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

Helm Dungemittel Gmbh vs The State Trading Corportion Of ...
2011 Latest Caselaw 1436 Del

Citation : 2011 Latest Caselaw 1436 Del
Judgement Date : 11 March, 2011

Delhi High Court
Helm Dungemittel Gmbh vs The State Trading Corportion Of ... on 11 March, 2011
Author: V.K.Shali
*             IN THE HIGH COURT OF DELHI AT NEW DELHI

+      IA Nos. 2206/2009 & 6701/2009 IN CS(OS) NO.313/2009

                                      Date of Decision : 11.03.2011

HELM DUNGEMITTEL GMBH                           ......Plaintiff
                    Through:             Mr.     A.S.     Chandhiok,
                                         Additional Solicitor General
                                         with Mr. Rahul P.Dave,
                                         Mr.Bhaskar     Tiwari   and
                                         Mr.Sumit Chopra, Advs.

                              Versus

THE STATE TRADING CORPORTION OF INDIA LTD. & ORS.
                                      ...... Defendants
                     Through: Ms.Ananya Datta, Adv. for
                              defendant no.1.
                              Mr.Pradeep Dewan, Sr.Adv.
                              with Mr.Rajiv Samiyar, Adv.
                              for defendant no.2.


CORAM :
HON'BLE MR. JUSTICE V.K. SHALI

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
       in the Digest ?                              YES

V.K. SHALI, J.

1. The question to be decided by the present order is as to

whether the defendant no. 2 can be permitted to invoke the

counter guarantee on the basis of which the defendant no. 2

had furnished the performance guarantee in favour of

defendant no. 1/beneficiary. It may be pertinent here to

mention that counter guarantee by defendant no. 3 was

furnished at the instance of the plaintiff as a part of

performance guarantee being furnished in terms of the

contractual obligation between the plaintiff and the

defendant no. 1.

2. In order to make the factual matrix clear, the plaintiff

hereinafter is referred as ―German Party‖, the defendant no. 1

as ―STC‖, defendant no. 2 as ―Canara Bank‖ and the

defendant no. 3 as ―German Bank‖.

3. The facts of the case are that the German Party entered into a

contract with STC on 01.10.2008 for supply of 3 lac + 10%

metric tons of urea @ US Dollar 685.5 per metric ton. The

shipment of the last cargo of the urea was to be dispatched

latest by 15.10.2008. This was stated to be the essence of the

contract. The case of the German Party is that it had shipped

and delivered 3,20,563 metric tons of urea which was within

the tolerance limit of + 10% and that this shipment was made

within the stipulated time. It was received and accepted by

the STC. The delivery was against letters of credit issued by

the STC and on the shipment having been received, the

letters of credit were encashed and thus, the entire payment

of the goods supplied by the German Party stood paid to it by

the STC and the contract stood discharged by performance.

4. It is not in dispute that according to Clause 13 of the contract

between the German Party and the STC, the German Party

was required to furnish a performance guarantee in favour of

STC to the extent of 10% of the value of the goods. The

relevant portion of the performance bank guarantee, the

format of which, as well as that of counter guarantee, was

furnished by the STC, reads as under :-

―...HEREBY UNCONDITIONALLY AND IRREVOCABLY GUARANTEE AND UNDERTAKE TO PAY TO THE BUYERS IMMEDIATELY ON FIRST DEMAND WITHOUT PROTEST OR DEMUR OR REFERENCE TO THE SELLERS IF THE SELLERS FAIL TO PERFORM ALL OR ANY OF THEIR OBLIGATIONS UNDER THE SAID CONTRACT OR SUPPLY MATERIAL - SHORT THAN THE CONTRACTED QUANTITY AS REVEALED BY THE JOINT DRAFT SURVEY AT THE DISCHARGE PORT OR IF PENALTIES ARE LEVIED DUE TO QUALITY DEVIATIONS (NUTRIENTS/MOISTURE/PARTICLE SIZE) FROM CONTRACTUAL SPECIFICATIONS AS REVEALED BY DISCHARGE PORT ANALYSIS REPORT OR LIABILITY TOWARDS DEAD FREIGHT AND DISPATCH/DEMURRAGE NOT SETTLED....‖

5. The case of the plaintiff is that since the contract itself stood

discharged, therefore, the invocation of the performance

guarantee by the STC was bad in law, which necessitated the

filing of the present suit for injunction.

6. On having invoked the jurisdiction of this Court by way of the

present suit, the German Party on 13.02.2009 was able to

persuade this Court to pass an ex parte ad interim order

restraining the release of any amount of performance

guarantee in question by the Canara Bank or the German

Bank in pursuance of the letter of invocation dated

10.02.2009 by the STC. It may be pertinent here to mention

that by the time this order came to be passed on 13.02.2009,

the Canara Bank had already on 12.02.2009 credited the

guarantee amount to the account of the STC/the beneficiary

whereas it was not able to retrieve the said amount by

invoking the counter guarantee from the German Bank on

10.02.2009. This order has continued till date and it is this

order which is being considered by the Court in order to

decide the question whether it should be confirmed or

vacated.

7. The grounds on which the German Party has prayed for

confirmation of this ex parte order are as follows :-

(i) That the contract having been performed by the German Party to the satisfaction of the STC and the money having been realized, therefore, the contract of supply and purchase of urea stood discharged by performance on both the sides and consequently, invocation of performance guarantee by the STC was bad in law. Reliance is placed on the case titled Chatturbhuj Vithaldas Jasani Vs. Moreshwar Parashram & Ors. AIR 1954 SC 236.

(ii) The STC had invoked the performance bank guarantee on extraneous considerations. This is contended on the ground that the STC in its communication dated 06.11.2008 had requested the German Party for reduction of the price of urea as the only outstanding issue. It is not denied by the German Party that its Indian representative M/s. Everest Fertilizers had offered to reduce the price vide communication dated 24.10.2008 but before this communication could be accepted by the STC, the said offer was revoked by the Indian party at the instance of the German Party on 27.10.2008.

This argument is raised as a ground to urge that the invocation of performance guarantee by the defendants is actuated by ulterior considerations.

Reliance is placed on M/s. Radhey Shyam Bansal Vs. M/s. Indian Farmers Fertilisers Cooperative Ltd. - 85 (2000) DLT 484 at page 489 para 17 to 19;

Larsen & Toubro Vs. Maharashtra State Electricity Board & Ors., (1995) 6 SCC 68 at page 74 at para 9]

(iii) The invocation of the performance bank guarantee or the counter guarantee by defendant no. 2 was not in accordance with the performance bank guarantee and, therefore, the Canara Bank was not obliged to make the payment to the STC in pursuance to the performance bank guarantee and if it has done so, it has been done by the Canara Bank at its own peril. Reliance in this regard was placed on

(a) M/s. Harprashad & Co. Ltd. Vs. Sudarshan Stee Mills & Ors. AIR 1980 Del 174;

(b) Basic Tele Services Ltd. Vs. Union of India & Anr., AIR 2000 Delhi 1

(c) Puri International (P) Ltd. Vs. National Building Construction Company Ltd. 66 (1997) DLT 698

(d) Bhushan Industrial Co. Pvt. Ltd. Vs. Cimmco International and Anr. 54 (1983) Comp. Cas. 157

(iv) That no one can be allowed to take advantage of his own fraud even if the fraud is detected at a later stage.

8. The Canara Bank, having paid the amount of performance

bank guarantee to the STC, has contested the matter

vehemently. The case of the Canara Bank is that

performance bank guarantee is an independent contract and

the same was unconditional and irrevocable envisaging

payment of all the amount to the beneficiary on the first

written demand without any protest and demur and without

reference to the seller namely German Party, if it has failed to

perform any of its obligations under the contract.

9. It is the case of the Canara Bank that this performance

guarantee was furnished by the Canara Bank to the STC for a

sum of $ 67,86,450 on the counter guarantee having been

furnished to it by the German Bank, at the instance of the

German Party. It is also the case of the Canara Bank that

once the performance bank guarantee was invoked on

10.02.2009 by STC, the entire amount of bank guarantee was

credited to the international account of the STC on

12.02.2009, which is also prima facie corroborated not only

from the documentary evidence placed on record but also by

the affidavit of Mr. S.K. Jain, an official of the Canara Bank.

It was contended that it was well within its right to have the

money retrieved by invoking the counter guarantee furnished

by defendant no. 3.

10. The case of the Canara Bank is that on 10.02.2009 on receipt

of demand by the STC vide its swift message, it invoked the

counter guarantee the same day, i.e., on 10.02.2009 and the

German Bank instead of honouring the invocation of counter

guarantee referred to the Principal, namely, the German Party

and intimated to the Canara Bank that it is investigating into

the matter. It is alleged that after taking instructions from

the German Party, it wrote back to Canara Bank that the

invocation of the counter guarantee by Canara Bank was not

in accordance with the terms and conditions of the counter

guarantee as it was not stated in the invocation letter whether

they were called upon to make the payment by the

beneficiary. This was immediately rectified by the Canara

Bank and the German Bank was intimated that it has been

called upon to make the payment. It is alleged by the Canara

Bank that after having parted with nearly 33 crores of rupees,

being a Public Sector Bank, it was deprived of a sizeable

amount of money out of circulation, by not honouring of

counter guarantee by the German Bank, at the instance of

the German Party only with a view to gain time and, in the

meantime, it obtained the restraint order from the High Court

on 13.02.2009 by not disclosing the full and correct facts.

11. The Canara Bank has alleged that the German Party and the

German Bank are in collusion with each other. Firstly, the

German Bank approached a Court at Hamburg in Germany

and obtained a restraint order that German Bank should not

make payment to Canara Bank which was vacated with the

direction that the guarantee be honoured subject to the

decision passed by the High Court of Delhi and thereafter the

present petition was filed in which the correct facts were not

presented before the Court inasmuch as by the time the order

was passed on 13.02.2009, the Canara Bank had already

released the amount in favour of the STC and, therefore, what

survived on 13.08.2009 was only the realization of the

amount by the Canara Bank in pursuance of the counter

guarantee whereas the counter guarantee itself was not even

on record.

12. So far as the allegation of the fraud with respect to the

invocation of the counter guarantee is concerned, it is the

case of the Canara Bank that there is absolutely no allegation

much less a prima facie proof with regard to the fraud having

been played by the STC or by the Canara Bank in obtaining

the counter guarantee from German Bank. On the contrary,

if at all, there is any prima facie evidence of fraud having been

played, it is by the German Party with the help of the German

Bank because the latter has notably remained absent and

silent by not filing even the written statement and remaining

absent during the course of entire proceedings.

13. I have heard Mr. A.S. Chandhiok, learned Additional Solicitor

General on behalf of the plaintiff, namely, the German Party,

Mr. A.B. Dial, learned senior counsel for STC and Dr. A.M.

Singhvi and Mr. Pradeep Dewan, learned counsel for Canara

Bank.

14. At the outset, it is pertinent to mention that after the

conclusion of the arguments, Mr. Chandhiok, learned

Additional Solicitor General, on behalf of the plaintiff, namely,

the German Party, had given a suggestion that he is prepared

to go for arbitration to resolve the entire dispute between the

German Party and the STC, provided the STC refunds the

entire amount of the performance guarantee to the Canara

Bank and so far as the interest of the STC is concerned, it will

be sufficiently protected by the plaintiff by either furnishing a

bank guarantee in the name of Registrar General or by

depositing the requisite amount with the Registrar General as

the pre-condition for reference of the dispute to the Arbitral

Tribunal for adjudication.

15. Mr. A.B. Dial, learned senior counsel for STC, at the outset,

on instructions rejected this offer. Consequently, the matter

has to be considered on its merits as to whether the interim

order dated 13.02.2009 staying the invocation of the counter

guarantee can be permitted to continue in favour of the

plaintiff and to the detriment of the Canara Bank.

16. The law regarding bank guarantee has been the subject

matter of intense litigation not only in High Courts but also

before the Apex Court and repeatedly the courts have voiced

concern that the invocation of bank guarantee can be stayed

only in two circumstances, firstly, in case there is a fraud of

egregious nature or secondly if there is an irretrievable

injustice caused to the party on account of the invocation of

the bank guarantee. The Court has also observed that it is

very essential to impart the credibility to the commercial

transactions whether national or international between the

contracting parties, namely, the Bank and the beneficiary. It

has also been observed that the disputes which may arise

with regard to the performance or the alleged non-

performance of the principal contract in pursuance to which

the guarantee is furnished or its interpretation cannot be

permitted to be used as a bone of contention for avoiding the

liability under the bank guarantee. It will be worthwhile to

reproduce a couple of passages from one of the reported

judgments of the Apex Court in Dwarikeksh Sugar

Industries Limited Vs. Prem Heavy Engineering Works (P)

Ltd. (1997) 6 SCC 450:-

"21. Numerous decisions of this Court rendered over a span of nearly two decades have laid down and reiterated the principles which the courts must apply while considering the question whether to grant an injunction which has the effect of restraining the encashment of a bank guarantee. We do not think it necessary to burden this judgment by referring to all of them. Some of the more recent pronouncements on this point where the earlier decisions have been considered and reiterated are Svenska Handelsbanken v. Indian Charge Chrome, Larsen & Toubro Ltd. v. Maharashtra SEB, Hindustan Steel Workers Construction Ltd. v. G.S.Atwal & Co. (Engineers) (P) Ltd. and U.P.State Sugar Corpn. V. Sumac International Ltd. The general principle which has been laid down by this Court has been summarized in the case of U.P. State Sugar Corpn. as follows: (SCC p. 574, para

12)

―The law relating to invocation of such bank guarantees is by now well settled. When in the course of commercial dealings an unconditional bank guarantee is given or accepted, the beneficiary is entitled to realize such a bank guarantee in terms thereof irrespective of any pending disputes. The bank giving such a guarantee is bound to honour it as per its terms irrespective of any dispute raised by its customer. The very purpose of giving such a bank guarantee would otherwise be defeated. The courts should, therefore, be slow in granting an injunction to restrain the realization of such a bank

guarantee. The courts have carved out only two exceptions. A fraud in connection with such a bank guarantee would vitiate the very foundation of such a bank guarantee. Hence, if there is such a fraud of which the beneficiary seeks to take the advantage, he can be restrained from doing so. The second exception relates to cases where allowing the encashement of an unconditional bank guarantee would result in irretrievable harm or injustice to one of the parties concerned. Since in most cases payment of money under such a bank guarantee would adversely affect the bank and its customer at whose instance the guarantee is given, the harm or injustice contemplated under this head must be of such an exceptional and irretrievable nature as would override the terms of the guarantee and the adverse effect of such an injunction on commercial dealings in the country.‖

Dealing with the question of fraud it has been held that fraud has to be an established fraud. The following observations of Sir John Donaldson, M.R. in Bolivinter Oil SA v. Chase Manhattan Bank are apposite:

"....The wholly exceptional case where an injunction may be granted is where it is proved that the bank knows that any demand for payment already made or which may thereafter be made will clearly be fraudulent. But the evidence must be clear, both as to the fact of fraud and as to the bank's knowledge. It would certainly not normally be sufficient that this rests on the uncorroborated statement of the customer, for irreparable damage can be done to a bank's credit in the relatively brief time which must elapse between the granting of such an injunction and an application by the bank to have it discharged."

17. In the light of the aforesaid legal position, I have considered

carefully the submissions made by the learned counsel for

German Party. The main contention of the learned counsel

in order to confirm the ad interim order against the invocation

of the performance guarantee has been that the contract

regarding supply of urea which was executed between the

German Party and the STC having been performed, inasmuch

as the goods having been supplied and the price having been

realized, it stood discharged by performance and

consequently the performance bank guarantee which was

furnished by the German Party through the chain of German

Bank furnishing counter guarantee to Canara Bank and

Canara Bank furnishing performance guarantee to the

beneficiary, namely, STC, came to an end and neither of the

two guarantees -- performance or the counter guarantee

could have been invoked. The learned senior counsel had

placed reliance on Chatturbhuj Vithaldas Jasani Vs.

Moreshwar Parashram & Ors. AIR 1954 SC 236, where it

has been observed as under :-

―The question then is, does a contract for the supply of goods terminate when the goods are supplied or does it continue in being till payment is made and the contract is fully discharged by performance on both sides? We are of opinion that it continues in being till it is fully discharged by performance on both sides.‖

18. No doubt, in Chatturbhuj's Case, it has been held that a

contract stands fully discharged by performance on both

sides but the observations passed in that case were not in the

context of invocation of a bank guarantee. That case was

dealing with the question of execution of a contract between

the Central Government and a private party where the

question of discharge of contract had arisen as to whether it

could be said that the contract had been discharged merely

on the supply of goods or only when the payment for the said

supply is received and it was in this context that the

observations were passed by the Apex Court. The Supreme

Court in Haryana Financial Corpn. Vs. Jagdamba Oil Mills,

(2002) 3 SCC 496, has observed that the law enunciated by

judgment is not like a theorem which is to be applied blindly

without reference to the facts of the case in the light of which

that pronouncement has been made. The facts of the case in

which the judgment has been given should correlate with the

facts of the case in hand and only then it has to be seen as to

whether the ratio laid down in the said judgment can be

applied to the facts of the present case.

19. Going by this parameter, the ratio laid down by the Apex

Court in Chatturbhuj's Case, which the learned senior

counsel for the German Party has observed to be a locus

classics, cannot be said to be applicable to the facts of the

present case.

20. The judgment in M/s. Radhey Shyam's Case, where a

similar proposition has been laid down by the learned single

Judge is also distinguishable from the facts of the case. In

that case also, the invocation of the bank guarantee was

stayed on the ground that the contract having been

performed the performance guarantee stood discharged.

But in that case, the invocation letter was not placed on

record by the party concerned which prompted the Court to

pass a restraint order whereas in the present case, the said

documents have been placed on record by the defendants,

i.e., STC and the Canara Bank. Therefore, the facts of this

case are distinguishable. Similar would be the position with

regard to Larsen and Toubro's Case where the invocation of

the bank guarantee which was conditional was stayed

because of irretrievable injustice.

21. One thing I must observe that there is a growing tendency on

the part of the counsel to cite plethora of judgments so that

the Court gets lost in the maze of papers and judgments and

the main issue gets sidetracked and secondly, that merely

because a restraint order has been issued in a particular case

on the Court being satisfied about the existence of facts,

warranting the grant of such a stay in the said case does not

necessarily mean that as a matter of course, the stay must

follow in the facts of the case which is in hand.

22. In addition to this, it has not been admitted by the Canara

Bank in the plaint or during the course of arguments that the

contract stood discharged on account of performance. On the

contrary, it has taken the plea in the written statement that

the performance guarantee has been invoked by STC, which

was unconditional and therefore, they invoked the counter

guarantee. It is also not open to the plaintiff namely the

German Party to contend that there was no dispute regarding

the quantity, quality, demurrage, dispatch or terms of

performance, and, therefore, the guarantee could not be

invoked. The invocation letter dated 10.02.2009 raised by the

STC, the beneficiary, against the Canara Bank/defendant no.

2 and the consequent invocation of counter guarantee by the

Canara Bank intimating that they have been called upon to

make the payment, was a complete answer to this contention

of the learned counsel for the plaintiff. Therefore, in the light

of above facts, I do not agree with this contention of the

learned counsel for the plaintiff that the contract stood

discharged by performance.

23. I also do not agree with the contention of the learned counsel

for the plaintiff that the invocation of the performance

guarantee by the STC was on account of ulterior

considerations. The plaintiff has referred to the ulterior

considerations by drawing the attention of the Court to the

correspondence exchanged between the Indian representative

of the German Party and the STC regarding its offer to reduce

the price of the urea and the said offer having been

withdrawn as well as the letter purported to have been

written by STC, after withdrawal of the letter by its Indian

representative, the only outstanding issue is with regard to

reduction of the price of urea.

24. If one sees the contents of these three letters in a sequential

order, the letter where the STC has made reference to an

outstanding issue regarding the reduction of price is a

subsequent letter written by them to German Party after

having not only received the offer from its Indian

representative regarding reduction of price of the urea

voluntarily but also unilaterally withdrawing the said offer

without any rhyme or reason and this cannot be permitted to

be used as a ground or a shield for honouring the

performance guarantee which has been invoked by the

beneficiary from Canara Bank. The question of reduction or

non-reduction of the price of the urea as alleged by the

German Party even if assumed to be correct, pertains to a

dispute sought to be raised between the two contracting

parties, namely, the German Party and the STC, but it has

nothing to do with the performance guarantee which is a

contract between the beneficiary, i.e., STC and the guarantor,

i.e., the Canara Bank. Permitting the stoppage of payment on

the plea of the German Party raised herein before will not only

be adding a condition to the counter guarantee but it would

be also against the settled legal position of law laid down by

the Supreme Court in a catena of authorities that the

guarantee is an independent contract where the scope of

stoppage is very limited by the Court and is available only in

the eventuality of fraud or irretrievable injustice being cause

to the party.

25. The reference to the various authorities such as M/s. Radhey

Shyam Bansal's Case and Larsen & Toubro's Case is also

inappropriate keeping in view the pronouncement of Apex

Court in Haryana Financial Corpn.'s Case.

26. So far as the judgment in Hindustan Steel Works Vs.

Tarapore and Co. & Anr., (1996) 5 SCC 34 and U.P.

Cooperative Federation Ltd. Vs. Singh Consultants and

Engineers (P) Ltd., (1988) 1 SCC 174, which have been

relied upon by the plaintiff is concerned, I am of the

considered opinion that the same instead of supporting the

submissions of the plaintiff, namely, the German Party,

support the contention of the respondent that the bank

guarantee is an independent contract and its invocation

cannot be stayed except in two aforementioned

circumstances.

27. Admittedly, so far as the plaintiff is concerned, it is not his

case that any irretrievable injustice will be caused to the

German Party on account of the invocation of the bank

guarantee. However, fraud has been taken as a ground by

the German Party for stopping the invocation of the bank

guarantee. Simply by making an averment, it cannot be said

that fraud has been played in invocation of the bank

guarantee, there must be prima facie evidence to show that

fraud has been committed in obtaining the guarantee. The

learned counsel has referred to the observations passed by

the Apex Court wherein it has been observed that fraud may

not be played initially and it may be revealed by the

subsequent facts on the record, even if this preposition of the

German Party is accepted to be correct, there is no denial of

the fact that fraud prima facie must be established. In the

instant case, it is my opinion that the German Party has

failed to establish by any prima facie evidence that fraud has

been played in either obtaining the performance guarantee or

the counter guarantee. As a matter of fact, there is no

allegation qua the counter guarantee given by the German

Bank to the Canara Bank which is the only surviving point.

Further, the only allegation which the plaintiff namely the

German Party is making in order to urge its point of fraud is

that the contract stood discharged by the performance and,

therefore, the bank guarantee was invoked by the STC only

for the purpose of reduction of the price. These points have

already been dealt hereinabove and could hardly be said to be

a ground for staying restraining the invocation of the counter

guarantee.

28. On the contrary, if at all, there was any prima facie evidence

of fraud, it was a fraud which was sought to be played not

only by the plaintiff but also perpetrated by the German Party

on the Canara Bank. This has been felt by the Court on

account of the fact that admittedly in the instant case, the

restraint order has been passed on 13.02.2009 when the

amount of `33 crores or so in terms of performance bank

guarantee having been invoked on 10.02.2009, had been

credited to the international account of the STC by the

Canara Bank and this fact was well within the knowledge of

the German Bank. So, obviously, it must have been

conveyed to its Principal, namely, the German Party. Apart

from this, the Indian representative of the German Party i.e.

Everest Fertilizers was aware about this fact or even if not

aware is deemed to be aware because of the correspondence

which was being exchanged between the parties. The

German Party cannot take the plea of being ignorant of the

fact that on 13.02.2009 when the restraint order was passed,

they knew that the amount had already been paid to the

beneficiary but still they did not point out to the Court that

the money having been paid by the Canara Bank to the

beneficiary in pursuance of the performance guarantee the

only stay which was required to be passed was against the

invocation of the counter guarantee on 11.02.2009.

Moreover, in the entire plaint, the German Party is making

averments of fraud only with regard to performance guarantee

whereas it is only in the prayer they seek restraint against

invocation of the counter guarantee.

29. These facts were not pointed out though a relief against

invocation of counter guarantee by defendant no. 3 was

obtained by the plaintiff and that too without attaching a copy

of the counter guarantee along with the plaint. Another fact

which shows that there was an active collusion and a fraud

perpetrated by the German Party in collusion with the

German Bank was that the German Bank did not raise any

objection to the letter of invocation dated 10.02.2009 by

Canara Bank invoking counter guarantee and stated that it is

investigating into the matter though it was none of its

business to raise such an objection to the honouring of its

obligation. In the meantime, referred the matter to its

Principal, namely, the German Party who instigated it to move

the Court in Hamburg in Germany and got a temporary relief

by obtaining a restraint order against the realization of the

counter guarantee. Despite this, the German Bank neither

appeared nor filed any written statement before this Court

and remained notably silent which clearly shows that if at all

there was any fraud, it was sought to be played on a public

sector bank by the German Party with the help of German

Bank. Therefore, I feel that even this ground of fraud is not

available to the plaintiff to continue to enjoy the stay of the

invocation of bank guarantee by defendant no. 2. On the

contrary, there is fairly good amount of circumstantial

evidence to show that the German Party in collusion with the

German Bank was trying to take undue advantage to mislead

the Court which has the features of playing a fraud.

30. The aforesaid reasoning would be equally meeting the point or

the submission which has been urged by the plaintiff,

namely, the German Party against the defendant no. 2 that

no one can be allowed to take advantage of his own fraud.

31. So far as the plea of the learned senior counsel for the

German Party raising the question of invocation of the bank

guarantee to be a formality by reproducing the parrot like

language of the guarantee is concerned, I do not feel that it

can be said that the invocation of the bank guarantee has

been taken as a parrot like reproduction of the words by the

STC or the Canara Bank. But at the same time, the

invocation of the bank guarantee or the contents of the said

letter are not to be subjected to hair splitting analysis as is

being sought to be done by the learned counsel for the

plaintiff.

32. I have also gone through the various other judgments which

have also been cited by the learned senior counsel for the

plaintiff which I do not find to be of any help to the plaintiff

namely the German Party although there cannot be any

dispute about the proposition of law laid down therein which

broadly remains the same as has been reproduced in para 21

of the Dwarikesh's Case hereinbefore.

33. For the reasons mentioned above, I am of the considered

opinion that there is absolutely no fraud and no merit in the

application under Order XXXIX Rule 1 & 2, CPC filed by the

plaintiff which will warrant staying of the invocation of the

counter guarantee by defendant no. 2 namely the Canara

Bank against defendant no. 3 which was granted in favour of

the plaintiff on 13.02.2009 much less the continuance of the

same.

34. I, accordingly vacate the stay order and permit defendant

no.2 to realize the amount of counter guarantee from German

Bank. The IA No. 2206/2009 is dismissed. So far as the IA

No. 6701/2009 wherein the plaintiff had prayed for a

direction to the STC to produce certain records has also

become infructuous on account of the fact that an affidavit of

Mr. S.K. Jain, a senior employee of the STC has been filed

indicating that the amount of performance guarantee was

credited to the international account of the STC on 10.02.2009

itself.

35. It is clarified that the amount, dates, etc. mentioned

hereinbefore if they are at variance with the record, the latter

should be taken to be correct. Further expression of any

opinion herein may not be treated as an expression on the

merits of the case.

36. Dasti on payment of usual certified copy charges.

V.K. SHALI, J.

MARCH 11, 2011 MA

 
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