Citation : 2011 Latest Caselaw 5067 Del
Judgement Date : 14 October, 2011
* HIGH COURT OF DELHI: NEW DELHI
% Judgment pronounced on: 14.10.2011
+ IA No.10686/2011 in CS (OS) No.1656/2011
M/S RICHA INDUSTRIES LTD & ORS ..... Plaintiffs
Through: Mr. Sandeep Sethi, Sr. Adv. with
Mr. Tanmay Mehta, Adv.
Versus
ICICI BANK LIMITED & ANR ..... Defendants
Through: Mr. S. Ganesh, Sr. Adv. with
Mr. Bharat Sangal, Mr. Sachin,
Ms. Vernika Tomar & Ms. Srijana
Lamba, Advs.
Coram:
HON'BLE MR. JUSTICE MANMOHAN SINGH
1. Whether the Reporters of local papers may
be allowed to see the judgment? Yes
2. To be referred to Reporter or not? Yes
3. Whether the judgment should be reported Yes
in the Digest?
MANMOHAN SINGH, J.
1. The plaintiffs (hereinafter referred to as plaintiff) have filed the
suit for declaration, permanent injunction and damages against the
defendants (hereinafter referred to as defendant). Along with the suit, an
application under Order XXXIX, Rules 1 and 2 CPC has been filed
wherein the following prayers are sought by the plaintiff:
I.A. No.10686/2011 in CS(OS) No1656/2011 Page No.1 of 70 ―(a) Pass an ex parte ad interim order restraining Defendant No.1 from enforcing any rights arising out of the derivatives trades executed on 27.09.2007 and 10.10.2007;
(b) Pass an ex parte ad interim order restraining the defendant No.1 from declaring the plaintiff as a willful defaulter and from proceeding further with any measures to declare the Plaintiff as a willful defaulter;
(c) Pass an ex parte ad showing the status of the Plaintiff/Plaintiff's account interim order restraining Defendant No.2 from classifying and as ‗Sub Standard' and from showing the status of the Plaintiff/Plaintiff's account as ‗Sub Standard' in its records or on its website or in any manner whatsoever;
(d) Pass an ex parte ad interim order restraining the Defendant No.1 from publishing or communicating in any manner whatsoever, any material defamatory to the reputation, goodwill and creditworthiness of the Plaintiff;
(e) Pass an ex parte ad interim order restraining Defendant No.1 from enforcing the personal guarantees of Plaintiff Nos. 2 and 3;
(f) Confirm the orders passed in terms of (a) to (d) above;
(g) Pass any other order which this Hon'ble Court may deem fit in the interests of justice, equity and good conscience.‖
2. The relevant facts are that the Plaintiff Nos.2 and 3 are
promoters shareholders and directors of plaintiff No.1. Defendant No.1 is a
scheduled bank within the meaning of the provisions of the Reserved Bank
of India Act, 1934. Defendant No.2 is a company incorporated under the
Companies Act, 1956 which is engaged in the business of collecting,
I.A. No.10686/2011 in CS(OS) No1656/2011 Page No.2 of 70 collating and disseminating credit information pertaining to both
commercial and consumer borrowers to its members.
3. It is stated in the plaint that on 24.08.2007, defendant No.1, by
way of a Credit Arrangement Letter, inter alia sanctioned a cash credit
facility with a limit of Rs.10 crores and a derivatives facility with a limit of
Rs.11.7 crores in favour of the plaintiff. It is contended that the validity
period of the ‗limits', for both the cash credit and derivatives facility was
one year.
4. It is mentioned in the plaint that the first, account
No.008351000019 was opened in respect of the cash credit leg of the
transaction. The security offered for the cash credit limit including a
charge on assets.
5. It is submitted that in respect of the derivatives transaction,
another account namely 008305006312 was opened. There was no charge
on the assets in so far as the derivatives limits were concerned. The
periodic interest payouts under the derivatives leg of the transaction were
required to be credited to account No.008305006312 as it was specifically
provided for in the derivatives trade term sheets/contracts for trades dated
27.09.207 and 10.10.2007.
6. Therefore, as per the plaintiff the accounts were distinct and
separate from each other and not interlinked in any manner.
7. These accounts were opened at the Faridabad branch of ICICI
I.A. No.10686/2011 in CS(OS) No1656/2011 Page No.3 of 70 Bank i.e. ICICI Bank Ltd., District Centre, Sector-16, Faridabad, Haryana.
8. According to the plaintiff, defendant No.1 took the signatures of
the representatives of the plaintiff on a large number of blank proforma
printed documents and signatures on several of these documents were
taken after the actual trades had already been executed. The blanks in these
documents were subsequently filled in by the officials of the defendant
No.1 in their own handwriting.
9. Admittedly, an ISDA Agreement was signed between the
plaintiff and defendant No.1 on 11.9.2007 which was to govern any trades
in derivatives as per the agreement entered into the plaintiff and the
defendant No.1. After the execution of the ISDA Agreement, there were
two derivative trade transactions executed on 27.09.2007 and 10.10.2007.
First Transaction
10. The Trade dated 27.09.2007 was identified with the number FC
179984 OP 179986/88/90. The details of the trade as follow:
a. The spot reference rates at the time of the trade were stated as follows :
i. USD/INR : 39.77 i.e. 39.77 INR buys 1 USD
ii. USD/JPY : 115.66 i.e. 115.66 JPY buys 1 USD
11. The plaintiff submits that the transaction was a principal only
swap. Upon maturity of the transaction, the Querist was to receive INR
238.62 million and pay JPY 693.96 million. The transaction was however
I.A. No.10686/2011 in CS(OS) No1656/2011 Page No.4 of 70 not only INR vis-à-vis JPY, but rather followed the pattern of INR-JPY, the
same has been as per their own version explained by the plaintiff in para
13 of the plaint which reads as under :
(i) At the time of execution of the trade, it was decided that the
notional equivalent of INR 238.62 million and JPY 693.96
million, was USD 6 million. In other words, to satisfy its payout
liability, the Querist would have to purchase 6 million USD on
the maturity date, and then depending how many JPY the said 6
million USD could purchase, the liability of the plaintiff would
be determined. If the USD-JPY exchange rate was such that
USD 6 million could purchase more than JPY 693.96 million,
there would be no loss. But if the JPY appreciated against the
USD such that 6 million USD could purchase less than JPY
693.96 million.
(ii) The plaintiff was protected against INR/USD fluctuations but as
far as USD-JPY fluctuations was concerned the protection was
only to a limited extent. In other words, irrespective of the level
of appreciation of the USD against the INR, the plaintiff was
assured that at maturity, it had the option to buy USD 6 million
at 40.77 if USD/INR traded above 40.77.
(iii) However as far as USD/JPY was concerned, the plaintiff had
the right to sell USD 6 million at 115.66 only so long as the
I.A. No.10686/2011 in CS(OS) No1656/2011 Page No.5 of 70 USD/JPY did not trade at or below 98 between August 16, 2010
and September 15, 2010. The protection knocked out if the JPY
appreciated against the USD such as the reference rate for
USD/JPY went below 98 i.e. if JPY appreciated against USD
(i.e. the same number of USD can purchase lesser JPY) to below
98, the Querist would have to make up the deficit by making
additional payouts depending on the actual appreciated
exchange rate as opposed to the rate of 115.66. This is because
under the agreement, the swap was INR 238 million-USD 6
million - JPY 693 million and it was the obligation of the
Querist to satisfy the notional threshold of JPY 693 million at
maturity.
(iv) The transaction was a purely notional one i.e. only the difference
based on exchanged rates of the currencies on the date of
maturity would be payable. There is no underlying real asset.
The term loans totalling approx 40.5 crores with Indian
Overseas Bank, which were the purported foundation/
underlying exposure of the swap agreement, were and continue
to be payable to Indian Overseas Bank in INR currency. The
said loan was never converted into JPY or USD. The loan value
therefore served only notional purposes.
(v) Significantly, any benefit under the transaction went to
I.A. No.10686/2011 in CS(OS) No1656/2011 Page No.6 of 70 defendant No.1. If the JPY depreciated against the USD i.e. if
the USD/JPY went above 115.66(or in other words, the same
amount of USD could purchase more than JPY 115.66), the
Querist would not obtain any benefit and would still be
obligated to sell USD 6 million at 115.66. The benefit would go
purely to defendant No.1.
(vi) Thus, there was no hedging of risk in the said transaction. The
plaintiff was only entitled to a semi annual interest payment of
1.6%. Any loss would have to be borne by it, and any benefit
would be of the defendant No.1. An analysis of the above
would reflect that protection in respect of USD/INR was
clearly insufficient, since there was a large exposure to risk in
respect of USD/JPY. The contract itself stated that if the JPY
appreciated beyond 98, the payout could increase by about 3.7
crores and this figure would keep on increasing relative to the
appreciation of JPY against USD below 98. On the other hand,
any benefit of appreciation would be available only to ICICI
Bank.
Second Transaction
12. The second trade dated 10.10.2007 was on exactly the same
terms and conditions except that the sums involved were different. Even
in the trade dated 10.10.2007, the transaction was purely notional and there
I.A. No.10686/2011 in CS(OS) No1656/2011 Page No.7 of 70 was no underlying real asset.
a. The spot reference rates at the time of the trade were stated as follows:
i. USD/INR : 39.31 i.e. 39.31 INR buys 1 USD
ii. USD/JPY : 117.34 i.e. 117.34 JPY buys 1 USD
iii. JPY/INR : 0.3350
b. The notional values were INR 157.24 million/USD 4 million/JPY 469.36 million.
c. The underlying asset, for purely notional value, were purportedly term loans with Indian Overseas Bank to the tune of approx. 40.5 crores.
13. On 10th September, 2008 with reference to the cash credit
facilities, the plaintiff asked the defendant No.1 for a closure of account
No.008351000019, in reply to said letter the plaintiff received
communication dated 02.12.2008 demanding additional margin in respect
of the derivative contracts. The plaintiff had requested for enhancement
of the derivatives limits to Rs. 15.7 crores and also agreed for a lien be
marked in the existing cash credit account to the limited extent of Rs.13
lac. Admittedly, the letters demanding additional margin continued by the
defendant No.1.
14. In March and April 2009, the plaintiff wrote to the defendant
No.1 asking for :
a. Closure of account No.008351000019, transfer of the balance in account No.008351000019 to current account No.008305006312;
b. Issuance of a no dues certificate in respect of account
I.A. No.10686/2011 in CS(OS) No1656/2011 Page No.8 of 70 No.008351000019 and issuance of a satisfaction of charge (as under the credit arrangement dated 24.08.2007, there was charge created on the assets in so far as the cash credit facility was concerned.)
15. By a letter dated 13.03.2009, defendant No.1 sent the swap
settlement advice to the plaintiff in respect of the trades executed on
27.09.2007 and 10.10.2007.
16. The defendant No.1 by e-mail dated 24.4.2009 responded to the
demands of the plaintiff for closure of account No.008351000019 and
issuance of No Dues Certificate and the plaintiff was also informed that
since the derivative transactions had negative mark to market valuation,
defendant No.1 had withheld the amounts in the account (i.e. Cash Credit
Account no. 008351000019) to the extent of outstanding Mark to Market
exposure as on 24.4.2009 and during first week of May, 2009, the
defendant No.1 also blocked account No.008351000019.
17. The plaintiff stated that the payouts due under the derivatives
contracts have also not been credited to account no.008305006312 which
account was meant specifically for this purpose except the first two
payouts were credited to the correct account i.e. account No. 008305006312
and thereafter, the payouts have been credited to the wrong account i.e.
Cash Credit Account No.008351000019. The submission of the plaintiff is
that the defendant No.1 was not entitled to retain a lien over the cash credit
account for derivatives related transactions. Derivatives transactions do not
I.A. No.10686/2011 in CS(OS) No1656/2011 Page No.9 of 70 fall within the ordinary course of banking business and hence no general
lien of bankers in exercisable in respect of derivative transactions.
18. The plaintiff alleged that as the demands for deposit of margins
were illegal and contrary to the contractual terms and conditions on
07.08.2009, the plaintiff lodged a complaint with the Banking ombudsman
regarding the conduct of the defendant No.1.
19. By way of letters dated 21st and 23rd September, 2010,
defendant No.1 informed the plaintiff that the derivative trades executed on
27.09.2007 and 10.10.2007 had matured with losses of 10,53,68,562.52 and
7,40,06,926.07 respectively. The letters also stated that there was an
overdue balance in account no.008351000019 to the tune of
Rs.16,96,98,997.04. This figure regarding overdue balance was arrived at
by deducting the positive balance in account No.008351000019 i.e.
96,76,492.54 from the sum total of 10,53,68,562.52 and 7,40,06,926.07.
20. By letters dated March 1st 2011 and March 25th 2011, the
defendant informed the plaintiff that as on 28.02.2011, a sum of Rs.18.33
crores was due from the latter inclusive of interest. The plaintiff was called
upon to show cause as to why it should not be classified as a willful
defaulter. The plaintiff was also given an option of approaching the
Grievance Redressal Committee of the defendant No.1. This notice was
given in terms of the Master Circular of the RBI dated 01.07.2010.
21. The letters dated 01.03.2011 and 25.03.2011 were replied by the
I.A. No.10686/2011 in CS(OS) No1656/2011 Page No.10 of 70 plaintiff by way of letter dated 09.04.2011. It was submitted in the said
letter that the Master Circular, pursuance of which the show cause notice
was issued, was inapplicable to Derivative Transactions and the plaintiff
informed the bank that the plaintiff was not a willful defaulter and
reiterated that the Derivative Transaction was an unsecured one.
22. On 13.04.2010, the Banking Ombudsman gave its decision
stating that it was not the appropriate forum for redressal of the grievance.
The representatives of the plaintiff appeared before the Grievance Redressal
Committee of the defendant No.1 and explained their position as to why
they cannot be classified as willful defaulter. After the hearing, the
decision in this regard was pending.
23. The plaintiff assails both the transactions dated 27.9.2007 and
dated 10.10.2007 before this court by way of present suit seeking a
declaration that the said transactions are null and void being unenforceable
in law and injunction thereof. The challenge is laid on the transactions on
the following counts:
a. The only permitted purposes for which derivative transactions
can be entered into are to hedge exchange rate/interest rate
exposure or to transform long term INR liability into a foreign
currency liability (RBI Circular dated 28.12.2010, Master
Circular dated 02.07.2010 and Comprehensive Guidelines on
Derivatives dated 20.04.2007). The plaintiff's case does not
I.A. No.10686/2011 in CS(OS) No1656/2011 Page No.11 of 70 fall in either of the permissible criterion which enables the
bank to conduct such derivative transactions. This has been
explained by the plaintiff in the following terms:
It is argued that the above said trades were not intended to hedge any
foreign currency exposure. The plaintiff has no foreign currency
external commercial borrowings. Its foreign exchange requirements
are also minimal. In any event, this particular transaction was not
intended for any of the said purposes.
The notional basis of the transaction was an underlying term loan
with Indian Overseas Bank. That loan was and continues to be
payable in INR. There is no transformation of the said loan into a
foreign currency loan. The loan was only for purely notional
purposes.
It is argued that the transaction does not involve any hedging i.e.
reduction or extinguishing of risk. In fact, it only increases the risk
for the plaintiff since the entire benefit under the transaction would
be that of the defendant and the loss if any would be of the plaintiff.
The only entitlement of the plaintiff was a periodic interest payout, in
terms of the RBI Circular dated 02.07.2007, a derivative transaction
should not increase in risk in any manner.
24. It is submitted by the plaintiff that the transactions do not fall
I.A. No.10686/2011 in CS(OS) No1656/2011 Page No.12 of 70 within either of the criteria for which foreign currency swaps are
permissible under RBI Regulations. They also do not provide hedging
against any risk. Rather they increase the risk for the plaintiff. They are
therefore not permissible in law and therefore not enforceable in law under
Section 23 of the Contract Act, 1872 being contracts which are beyond the
law and this court can draw inference by looking into the illegality in the
said contracts and their purpose.
25. The plaintiff states that the agreement or the transactions are not
valid that the defendant was never authorized to do the derivative
transactions on behalf of the plaintiff. It is submitted on behalf of the
plaintiff that the defendant has got some template contracts signed from the
plaintiff whereof entered into the transactions on its behalf without proper
information and guidance. It is argued that there was no consensus ad idem
to enter into any such contract of authorizing the defendant to enter into
derivative transaction and the same is vitiated by the consensus ad idem and
consent of the plaintiff. The said consent must be taken from the plaintiff
by way of informed consent and not by just getting the documents signed
without informing the purpose for which they are taken from the plaintiff.
26. The plaintiff is also aggrieved by the fact that the defendant is
seeking to declare the plaintiff as willful defaulter. The plaintiff challenges
the defendant's letter dated 28.02.2011, whereby show cause was issued as
to why it should not declare the plaintiff as willful defaulter. The plaintiff
I.A. No.10686/2011 in CS(OS) No1656/2011 Page No.13 of 70 states that the same cannot be done by the defendant on account of the
following:
a) The plaintiff cannot be declared as willful defaulter in the
event of the defendant's or bank's legal debt, once the
defendant's transaction are challenged and shown by the
plaintiff as invalid in law, the plaintiff cannot be declared
prematurely as willful defaulter till the time the legality of the
transactions done by the bank/ defendant is decided.
b) The plaintiff also cannot be declared as willful defaulter as the
defendant has not stated that the plaintiff has funds but it is not
paying the debt which is one of the criteria for willful
defaulter. But in fact the same is not the truth as the plaintiff's
liabilities exceed its assets.
For all these reasons, the plaintiff states that it cannot be
declared as willful defaulter.
27. Learned counsel for the plaintiff submits that the said
transactions are illegal and this would be evident from the fact that Reserve
Bank of India has recently imposed heavy penalties on several banks
including the defendant No.1 bank for contravention of various instructions
issued by the Reserve Bank of India in respect of derivatives.
28. The plaintiff submits that the defendant has not properly
explained the concept of margin. Under the original credit sanction letter
I.A. No.10686/2011 in CS(OS) No1656/2011 Page No.14 of 70 dated 24.08.2007, the derivatives limit was 11.7 crores. This was the
margin i.e. as long as the losses of the plaintiff remained within 11.7 crores,
there would be no need to deposit any additional sums of money. However,
if the loss payout exceeded 11.7 crores, then the defendant would be
entitled to demand that the plaintiff brings in additional sums of money.
This additional sum of money is essentially a collateral security.
Thus, the increase in margin is not something good for the
plaintiff as has been sought to be projected by the defendant. When the
plaintiff sought for increase in margin limits, it was because the losses had
increased beyond 11.7 crores and it did not have enough funds at that time
to further infuse by way of collateral. Hence if the derivatives limit was
increased to 15.6 crores, it would mean that losses up to 15.6 crores could
be reached without the plaintiff having to deposit additional money by way
of collateral. Thus, the asking for increase in margin, was not something
positive, but rather something negative from the business point of view.
29. The plaintiff has referred the expert opinion of Sh. A.V.
Rajwade who is a renowned personality and expert who has taken the view
that the transactions in question are illegal as being contrary to RBI
Circulars.
30. It is also stated by the plaintiff that defendant No.1 has engaged
in conduct which is defamatory towards the plaintiff and which lowers its
reputation, goodwill and credit worthiness in the eyes of the general public
I.A. No.10686/2011 in CS(OS) No1656/2011 Page No.15 of 70 and specially in the eyes of its lenders/banks and financial institutions, and
its business partners and the defendant should be prohibited from doing so.
This has been explained by the plaintiff by putting reliance on the letter
dated 16.05.2011, which the defendant No.1 wrote to the Bankers of the
plaintiff stating that the plaintiff had incurred losses in derivative
transactions, that legitimate dues of defendant No.1 had remained unpaid
for more than 6 months and that the account of the plaintiff had been
classified as a Non performing Asset. The letter also stated that the
defendant No.1 had initiated proceedings before the Debt Recovery
Tribunal, Mumbai and also had initiated proceedings for declaring the
plaintiff as a willful defaulter.
31. The defendant has filed the reply in which it has resisted the
injunction application by raising the following submissions:
a) It is stated by the defendant that the suit filed by the plaintiff is
barred by the provisions of Sections 17 & 18 of the Recovery
of Debts Due to Banks and Financial Institutions Act, 1993.
The plaintiff has filed the present suit with its malafide attempt
to avoid payment of the amount of ` 195.8 million as on
30.06.2011 under the terms of the I.S.D.A. Master Agreement
which amount is debt in terms of Section 2(g) of the Recovery
of Debts due to Banks and Financial Institutions Act, 1993;
b) The plaintiff is guilty of suppression of facts in order to
I.A. No.10686/2011 in CS(OS) No1656/2011 Page No.16 of 70 procure the interim relief from this Court and have not come
before this Court with clean hands, as the relief sought by the
plaintiff in the present application is on the basis of the same
grounds by challenging the said two transactions which have
been taken by the plaintiff before Debt Recovery Tribunal-III,
Mumbai in the case filed by defendant No.1 by filing of reply;
c) That derivative transactions are specifically permitted and
governed by Indian legislation, viz. (i) the Securities Control
(Regulations) Act, 1956; (ii) the Reserve Bank of India Act,
1934 and the guidelines framed and circulars issued there
under; & (iii) the Foreign Exchange Management Act and the
regulations framed thereunder. Such legislations being later
and specific, therefore, the same would not result in derivative
contracts being treated as wagers/illegal and/or void. The
Courts across the country have upheld legality of the
derivative transactions and have come to the conclusion that
the derivative transactions are not in the nature of wagering
contracts and neither void under Section 23 or Section 30 of
the Contract Act.
d) In compliance with the said mandatory RBI Circular, the
defendant No.1 has already sent CIBIL a list of all willful
defaulters as on 29.07.2011 which included the plaintiff No.1
I.A. No.10686/2011 in CS(OS) No1656/2011 Page No.17 of 70 who is already declared as willful defaulter during the
pendency of the present suit. After the said compliance, all
banks are already aware that the plaintiff is a willful defaulter
within the meaning of the RBI Circular. The contention of Mr
S. Ganesh, the learned Senior Counsel, is that in fact it was in
compliance of the said Circular, otherwise it was not done on
its own and the said list has been put by CIBIL on the internet
and in case there is further requirement under the RBI Circular,
the bank has no intention to issue any further such letters
against the plaintiff.
e) It is also the case of the defendant that the plaintiff's stand qua
the informed consent is bad as the plaintiff was all the time
aware of the nature of transactions entered by it. It is stated
that for the purposes of entering into such derivative
transactions, the plaintiff company has passed the resolution to
the same effect, furthermore the plaintiff has made several
declarations before entering into such transaction which have
been relied upon by the defendant to urge that the same shows
the complete understanding of the plaintiff about the
transaction and the ground taken about lack of consensus ad
idem is baseless.
f) The defendant has also informed that the plaintiff cannot claim
I.A. No.10686/2011 in CS(OS) No1656/2011 Page No.18 of 70 that it has been deceived and the argument of the plaintiff that
the defendant ought to have made an investigation is no
obligation of the defendant bank.
g) The defendant bank has also informed the court that the
plaintiff contention that the defendant bank cannot enter into
the derivative transactions on behalf of the plaintiff as the
plaintiff's liability is confined to the loan which has been taken
in Indian rupee and therefore question of entering into
derivative transaction does not arise is completely baseless as
the circular of RBI dated 1.7.2010 expressly provides about
the same.
The defendant accordingly prays for the dismissal of the
injunction application in view of false nature of the pleas taken by the
plaintiff to maintain the present suit.
32. The matter comes up for hearing before this court when Mr.
Sandeep Sethi, learned Senior Counsel appearing on behalf of the plaintiff,
makes his submissions which are outlined as under:
Firstly, Mr. Sethi, learned senior counsel submits that the present suit
challenges the legality of the transactions dated 27.9.2007 and
10.10.2007 which has to be only looked into by this court and not by
the debt recovery tribunal. It is argued that it is claim of the plaintiff
I.A. No.10686/2011 in CS(OS) No1656/2011 Page No.19 of 70 that the said transactions and trades done in view thereof are
violative of section 23 of the Indian contract Act and thus the bar of
jurisdiction of the court under section 17 and 18 of DRT Act will not
operate in the present as the same does not come within the domain
of the debt recovery tribunal and it cannot adjudicate or comment
upon the legality of the transaction.
33. To support his submission, learned senior counsel for the
plaintiff has placed reliance upon the judgment passed by the Apex Court in
the case of Nahar Industrial Enterprises Ltd versus Hong Kong &
Shanghai Banking Corporation; (2009) 8 SCC 646 wherein the apex
court observes as under:
―85. If the Tribunal was to be treated to be a civil court, the debtor or even a third party must have an independent right to approach it without having to wait for the bank or financial institution to approach it first. The continuance of its counterclaim is entirely dependent on the continuance of its counterclaim is entirely dependent on the continuance of the applications filed by the bank. Before it no declaratory relief can be sought for by the debtor.....
97. A debtor under the common law of contract as also in terms of the loan agreement may have an independent right. No forum has been created for endorsement of that right. Jurisdiction of a civil court as noticed hereinbefore is barred only in respect of the matters which strictly come within the purview of Section 17 thereof and not beyond the same. The civil court, therefore, will continue to have jurisdiction.
108. Although some arguments have been advanced before us whether having regard to the provisions of Sections 17 and 18 of the Act the civil court jurisdiction is completely ousted, we are of the view that the jurisdiction of the civil court
I.A. No.10686/2011 in CS(OS) No1656/2011 Page No.20 of 70 would be ousted only in respect of the matters contained in Section 18 which has a direct co-relation with Section 17 thereof, that is to say that the matter must relate to a debt payable to a bank or a financial institution. The application before the Tribunal would lie only at the instance of the bank or the financial institution for the recovery of its debt. It must further be noted in this respect that had the jurisdiction of the civil courts been barred in respect of counterclaim also, the statute would have said so and Sections 17 and 18 would have been amended to introduce the provision of counterclaim.‖
34. Therefore, as per learned senior counsel for the plaintiff, there is
no ouster of jurisdiction and rather this court is competent to adjudicate the
present dispute.
Secondly, Mr. Sethi, learned senior counsel for the plaintiff
proceeded to explain as to how the trades dated 29.7.2007 and
10.10.2007 are illegal. Mr. Sethi argued that there are permissible
criterion for entering into the derivative transactions which are:
a) To hedge any foreign currency exposure - That is to restrict the
risk of foreign currency exposure. In the present case, as per Mr.
Sethi, the plaintiff has no foreign currency external borrowings
and therefore the said transaction could not have been entered into
by the defendant bank as it is beyond the said purpose.
b) To transform the long term INR liability into a foreign currency-
The only basis of the transaction was the loan with Indian
Overseas Bank and the said loan was payable in Indian Rupees.
Thus, there was no occasion for contemplating any foreign
I.A. No.10686/2011 in CS(OS) No1656/2011 Page No.21 of 70 currency exposure or for that matter hedging of the foreign
currency exposure.
c) Further, it has been explained by Mr. Sethi, learned senior
counsel that the transaction nowheres reduces the risk of the
plaintiff and rather the said transaction increases the risk of the
plaintiff. This is due to the reason that the profit entitlement out
the same accrues to the defendant and the loss is suffered by the
plaintiff if any.
35. As per Mr. Sethi, learned senior counsel for the plaintiff, since
the transactions are outside the purview of the permissible criterion for
entering such derivative transactions, the said transactions done by the
defendant become illegal and thereby the transactions are violative of the
provisions under section 23 of Indian Contract Act and the same are
unforceable in law.
Thirdly, Mr. Sethi has argued that this court should also consider the
expert opinion of Mr. A.V. Rajwade who is an expert and is a
professor of IIM Ahmedabad who has also opined that the
transactions entered into by the defendant are illegal and contrary to
RBI Circulars.
Fourthly, Mr. Sethi, learned senior counsel for the plaintiff has
argued that the defendant should be prevented by the orders from this
I.A. No.10686/2011 in CS(OS) No1656/2011 Page No.22 of 70 court so as to declare the plaintiff as willful defaulter. Learned
Senior Counsel for the plaintiff has stated that the plaintiff cannot be
categorized as willful defaulter due to following reasons:
a) The basis on which the defendant bank can declare any person as a
willful defaulter are :
(a) The unit has defaulted in meeting its payment/repayment obligations to the lender even when it has the capacity to honour the said obligations.
(b) The unit has defaulted in meeting its payment/repayment obligations to the lender and has not utilised the finance from the lender for the specific purposes for which finance was availed of but has diverted the funds for other purposes.
(c) The unit has defaulted in meeting its payment/repayment obligations to the lender and has siphoned off the funds so that the funds have not been utilized for the specific purpose for which finance was availed of, nor are the funds available with the unit in the form of other assets.
(d) The unit has defaulted in meeting its payment/repayment obligations to the lender and has also disposed off or removed the movable fixed assets or immovable property given by him or it for the purpose of securing a term loan without the knowledge of the bank/lender.‖
Admittedly, the plaintiff is falling only within the first criteria.
The said provision is also not applicable as the plaintiff is not amongst
the person who has funds and it is not paying the debt and rather the
plaintiff's liabilities exceed its assets, which has been admitted by the
defendant as per the plaintiff. Therefore, the plaintiff does not fall
within the parameters of the prescribed provisions, which enables the
I.A. No.10686/2011 in CS(OS) No1656/2011 Page No.23 of 70 banks to categorize the plaintiff as willful defaulter. Thus, this Court
can prevent the defendant from doing so and if already has been done
from further doing so as the same tarnishes the reputation of the plaintiff
in the trade.
b) The defendant can otherwise also cannot declare the plaintiff as
willful defaulter as the debt or claim must exist valid in law. In the
present case, it is the case of the plaintiff that the said transaction is
illegal and once that the said transaction is found to be illegal, the
defendant has no business to declare the plaintiff as willful defaulter.
Therefore, as per the learned senior counsel for the plaintiff, this
court should issue preventive orders calling upon the defendant to stop
writing to other banks that the plaintiff is the willful defaulter.
36. Thus, as per Mr. Sethi, the plaintiff cannot be estopped from
challenging the transactions if they are otherwise illegal solely on the
ground that the plaintiff has participated in the transaction in any manner.
Mr. Sethi has also argued that there is no informed consent at the time of
entering into the contracts with the plaintiff by the defendant. The
defendant has just got some blank contract signed from the plaintiff without
explaining the meaning and risk element involved in it. Thus, there is no
consensus ad idem and the contract with the defendant to enable him to
enter into the derivative transaction is also vitiated by the lack of consent.
37. Learned senior counsel by making the abovestated submissions
I.A. No.10686/2011 in CS(OS) No1656/2011 Page No.24 of 70 pressed for the interim relief. Learned senior counsel although while
arguing the matter orally stated that he may not press for prayer (a) in the
interim application, although in written submissions, learned counsel for
the plaintiff has elaborated the meaning of not pressing the prayer (a) by
dissecting into two parts and went ahead to state that the plaintiff is
interested and is pressing for the prayer (a) to the extent that this court
should decide the validity of the transaction in law.
38. Per contra, Learned senior counsel Mr. S. Ganesh appearing on
behalf of the defendant has made his submissions which can be outlined in
the following manner:
Firstly, Mr. Ganesh, learned senior counsel for the plaintiff has
submitted that the subject matter which is legality of the transactions
as contended by the plaintiff is the matter which is pending before
DRT and it is the matter which DRT shall decide. As per learned
senior counsel for the defendant, the same question cannot be
adjudicated upon by this court as well as DRT simultaneously.
Therefore, the present suit is barred within the provisions of section
17 and 18 of the DRT Act.
Secondly, Mr. Ganesh, learned senior counsel for the defendant
submits that as regards the plaintiff's claim seeking restraint orders
against the defendant for the purposes of declaring it as willful
I.A. No.10686/2011 in CS(OS) No1656/2011 Page No.25 of 70 defaulter is concerned, the defendant is under obligation by the RBI
circular dated July 1, 2010 to intimate to Credit Information Bureau
Ltd the quaterly list of suits filed against the willful defaulters. The
said circular is mandatory and has the force of the law. Therefore, the
issuance of restrain order against the object of the circular which is
that all the banks should be aware about the willful defaulters would
be rather preventing the banks from knowing about the status of the
willful defaulters.
39. Mr. Ganesh has placed reliance upon the circulars passed by
RBI from time to time to banks and financial institutions containing
instructions on matters relating to willful defaulters. The instructions were
issued in the circular dated 1st July 2009. It has been argued that one of the
main purposes of issuance of the circular in relation to willful defaulters
was to intimate the banks and financial institutions in order to ensure that
further bank finance is not made available to them. The introductory part of
the circular contains that information were received from the Central
Vigilance Commission for the collection of information on willful defaults
of Rs.25 lac and above by the Reserve Bank and for dissemination to
reporting banks and to financial institutions.
40. The master circular on willful defaulters issued on 1 st July, 2009
was in this background. The expression ―willful default‖ has been defined
in the circular as follows :
I.A. No.10686/2011 in CS(OS) No1656/2011 Page No.26 of 70 ―A ―willful default‖ has been redefined in supersession of the earlier definition as under:
(a) The unit has defaulted in meeting its payment/repayment obligations to the lender even when it has the capacity to honour the said obligations.
(b) The unit has defaulted in meeting its payment/repayment obligations to the lender and has not utilised the finance from the lender for the specific purposes for which finance was availed of but has diverted the funds for other purposes.
(c) The unit has defaulted in meeting its payment/repayment obligations to the lender and has siphoned off the funds so that the funds have not been utilized for the specific purpose for which finance was availed of, nor are the funds available with the unit in the form of other assets.
(d) The unit has defaulted in meeting its payment/repayment obligations to the lender and has also disposed off or removed the movable fixed assets or immovable property given by him or it for the purpose of securing a term loan without the knowledge of the bank/lender.‖
41. It is also argued by the learned senior counsel Mr. Ganesh that
the information regarding the plaintiff being the willful defaulter has
already been provided to the CIBIL by a letter dated 29.7.2011 and
therefore, the prayers in the plaintiff's interim application are now
meaningless.
42. Mr. Ganesh also argued that the question of the plaintiff's status
as a willful defaulter is a resultant affect of the derivative transaction, the
legality of which is under question before the Debt Recovery Tribunal,
accordingly, the plaintiff stands to get the same adjudicated independently
is not correct and nor this court should independently delve into such
I.A. No.10686/2011 in CS(OS) No1656/2011 Page No.27 of 70 inquiry as the same is question which is dependent upon the decision of the
legality of the transaction which has to be seen by the Debt Recovery
Tribunal.
43. Mr. Ganesh, learned senior counsel for the defendant, has also
made submissions in order to support the legality of the derivative
transaction though he has argued that the same has to be looked into by the
Debt Recovery Tribunal. The said submissions can be discussed in the
following terms:
a. The transaction between the plaintiff and defendant are
covered by the Section 45 U of the Reserve Bank of India Act
which reads as under:
45U. Definitions. For the purposes of this Chapter,--.
(a) "derivative" means an instrument, to be settled at a future date, whose value is derived from change in interest rate, foreign exchange rate, credit rating or credit index, price of securities (also called "underlying"), or a combination of more than one of them and includes interest rate swaps, forward rate agreements, foreign currency swaps, 1 Ins. by sec. 4 of the RBI (Amendment) Act, 2006 (Act No. 26 of 2006) (w.e.f. 9.1.2007). foreign currency-rupee swaps, foreign currency options, foreign currency-rupee options or such other instruments as may be specified by the Bank from time to time;
(b) "money market instruments" include call or notice money, term money, repo, reverse repo, certificate of deposit, commercial usance bill, commercial paper and such other debt instrument of original or initial maturity up to one year as the Bank may specify from time to time;
I.A. No.10686/2011 in CS(OS) No1656/2011 Page No.28 of 70
(c) "repo" means an instrument for borrowing funds by selling securities with an agreement to repurchase the securities on a mutually agreed future date at an agreed price which includes interest for the funds borrowed;
(d) "reverse repo" means an instrument for lending funds by purchasing securities with an agreement to resell the securities on a mutually agreed future date at an agreed price which includes interest for the funds lent;
(e) "securities" means securities of the Central Government or a State Government or such securities of a local authority as may be specified in this behalf by the Central Government and, for the purposes of "repo" or "reverse repo", include corporate bonds and debentures.
Section 45 V also provides for non obstante clause which reads
as under:
―45V. Transactions in derivatives. (1) Notwithstanding anything contained in the Securities Contracts (Regulation) Act, 1956 (42 of 1956) or any other law for the time being in force, transactions in such derivatives, as may be specified by the Bank from time to time, shall be valid, if at least one of the parties to the transaction is the Bank, a scheduled bank, or such other agency falling under the regulatory purview of the Bank under the Act, the Banking Regulation Act, 1949 (10 of 1949), the Foreign Exchange Management Act, 1999 (42 of 1999), or any other Act or instrument having the force of law, as may be specified by the Bank from time to time.
(2) Transactions in such derivatives, as had been specified by the Bank from time to time, shall be deemed always to have been valid, as if the provisions of sub- section (1) were in force at all material times.‖
A careful reading of the aforesaid provisions as per Mr. Ganesh
makes it clear that the derivative transactions entered into by the banks are
I.A. No.10686/2011 in CS(OS) No1656/2011 Page No.29 of 70 permissible and there is no illegality in the said transactions.
44. So far as the submission of the plaintiff on the purpose of the
transaction is concerned, as per learned senior counsel Mr. Ganesh, the
same is also misconceived as the a person having liability in the Indian
Rupee can still enter into the derivative transaction. This is by virtue of
clause 6(b) of the above mentioned circular of RBI dated 1.7.2010 that such
transactions can be entered into even when under laying basis is of Rupee
liability or loan. The circular of 2008 also contains the similar clause 2(ii)
which reads as under:
―(ii) A person resident in India, who has a foreign exchange or rupee liability, may enter into a contract for foreign currency - Rupee Swap with an AD Category - Banks in India to hedge long term exposure under the following terms and conditions:
a) No swap transactions involving upfront payment of the rupees or its equivalent in any form shall be undertaken.
b) Swap transactions may be undertaken by AD category -
banks as intermediaries by matching the requirements of corporate counter parties.
c) While no limits are placed on the AD category - I Banks for undertaking swaps to facilitate customer to hedge their foreign exchange exposures, limits have been put in place for swap transactions facilitating customers to assume a foreign exchange liability, thereby resulting in supply in the market. While matched transactions may be undertaken, a limit of USD 50 million is placed for net supply in the market on account of these swaps. Positions arising out of cancellation of swaps by customers need not be reckoned within the cap.
d) With reference to the specified limited limits for swap transactions facilitating customers to assume a foreign
I.A. No.10686/2011 in CS(OS) No1656/2011 Page No.30 of 70 exchange liability, the limit will be reinstated on account of cancellation/ maturity of the swap and on amortization, up to the amounts amortized.
e) The above transactions, if cancelled, shall not be rebooked or reentered by whatever name called.‖
45. Therefore, as per Mr. Ganesh, there is no force in the contention
of the plaintiff that the derivative transactions entered into by the defendant
are illegal or beyond the prescribed purpose.
46. Mr. Ganesh also submitted that so far the consensus ad idem is
concerned, it is argued that the plaintiff was all the time aware of the
transactions. This can be seen by closely having look at the events
including the resolution passed by the plaintiff company specifically
authorizing the personnel to enter into such derivative transactions.
47. Further, the plaintiff continued to write to the defendant from
time to time for credits of the amounts in favour of the plaintiff. Thus, it
cannot be argued by the plaintiff that it was not aware of such transactions
once the plaintiff itself has participated in the same.
For all these reasons, as per the learned senior counsel for the
defendant, the transactions entered by the defendant cannot be faulted with
and suffers from no illegality.
48. The learned Senior Counsel for the defendant No.1, states that in
view of the above said position, the plaintiff possibly cannot say that it was
deceived into entering into the said transactions and the plaintiff did not
I.A. No.10686/2011 in CS(OS) No1656/2011 Page No.31 of 70 understand the same. The said transactions are legal and valid and since the
requirements laid down by the RBI Circulars in respect of said transactions
were not were not fulfilled, therefore, the bank had rightly relied upon the
said declaration made by the plaintiff and now the plaintiff cannot take
advantage of its own wrong by claiming that the said transactions were null
and valid. In support of his submissions, the learned Senior Counsel for the
defendant has referred to the judgment of the Madras High Court in the
case of Rajshree Sugars & Chemicals Ltd. v. AXIS Bank Ltd.; 2008 (8)
MLJ 261. He therefore submits that the plaintiff is not entitled to raise the
issue of validity of the said transactions before this Court.
49. The learned Senior Counsel on behalf of the defendant submits
that under the guidelines of RBI dated 19.09.2008, the defendant No.1 is
bound to inform all banks which are dealing with the plaintiff if the
plaintiff's operation of its account and its facilities with the defendant No.1
are below par and specifically it is declared to be non performing asset.
Therefore, the letter dated 16.05.2011 was issued by the bank to the other
banks under the said Circulars.
50. In reply to the submissions made by Mr Ganesh, Mr Sandeep
Sethi, the learned Senior Counsel for the plaintiff, has argued that in case
this Court finds that the transactions are illegal and void, then no plea of
estoppel or acquiescence can be entertained by this Court as it is settled law
that there is no estoppel against the statute. Even assuming that the
I.A. No.10686/2011 in CS(OS) No1656/2011 Page No.32 of 70 transaction was entered into with the consent of the plaintiff, the plaintiff
cannot be precluded from raising a plea of invalidity. Therefore, there
cannot be a valid waiver or estoppel in the fact of a legislative prohibition,
if same is against the public policy as the same would be violative of
Section 23 of the Contract Act. Mr Sethi has referred to the following
judgments in support of his submissions:
a. Waman Shriniwas Kini v. Ratilal Bhagwandas & Co.;
AIR 1959 SC 689.
b. State of Punjab v. Amar Singh; (1974) 2 SCC 70. c. Union Carbide Corporation v. Union of India;(1991) 4 SCC 584.
51. It is submitted by the plaintiff that in fact when even a
compromise decree, passed on the basis of the consent of the parties by a
Court, can be set aside on the ground of violation of a statutory provision.
There is no reason why a contract cannot be so declared null and void, even
assuming but not conceding that the plaintiff had given its consent to the
same.
52. In reply to Section 45V of the RBI Act, it is stated by the
plaintiff that the said provision is a non obstante provision only qua other
statutes. Thus, it would save the invalidity of transactions if the invalidity
alleged is on account of violation of other statutes. However, Section 45V
does not permit violation of directives of RBI itself. In fact, the provision
is based on the assumption that the transactions are permitted by the RBI.
Thus, since the plaintiff has shown that the transactions are violative of RBI
I.A. No.10686/2011 in CS(OS) No1656/2011 Page No.33 of 70 directives, protection of Section 45V is not available.
53. The next submission of Mr Sethi is that the plaintiff does not fall
within the category of persons who can be declared willful defaulter in
view of the admission made by the defendant No.1 itself. It is contended by
the plaintiff that as per the defendant No.1's own admission, the plaintiff
does not fall within the category (b), (c) and (d) because the defendant's
own case is that the plaintiff is only covered by category (a), i.e., the
plaintiff has funds and it is not paying the debt. However, in its Original
Application before the DRT, the defendant No.1 bank has itself admitted
that the liability of the plaintiff exceeds its assets. Even this admission,
according to the plaintiff, is on the face of it negates the argument of the
bank that the plaintiff has funds and is yet not paying the debt. Therefore,
on the basis of the admission made by the defendant No.1, the plaintiff
cannot be declared as willful defaulter. It is also stated by Mr Sethi that the
order of willful defaulter was passed by the bank after filing the present suit
and it appears that it is an afterthought.
54. In so far as allegation of the defendant No.1 that the plaintiff has
concealed the fact is concerned, the contention of the plaintiff is that it is a
false plea as it is apparent from the facts stated in paras 48 and 49 of the
plaint. The plaintiff did not deny the existence of DRT proceedings but
rather denied the validity of the claims made before it. Therefore, the
defendant No.1 is not entitled to read out the para 48 of the plaint out of
I.A. No.10686/2011 in CS(OS) No1656/2011 Page No.34 of 70 context.
55. In reply to the judgment Rajshree Sugars & Chemicals Ltd.
(supra) referred to by the defendant No.1, it is stated by the plaintiff that the
said judgment is distinguishable as in para 10 of that judgment, it was
mentioned that the company in that case had external commercial
borrowings. The plaintiff in the present case does not have any external
commercial borrowings and the said transactions are specifically meant to
hedge against exchange rate fluctuations on account of foreign exchange
currency fluctuations.
56. Lastly, it is argued by the plaintiff that the balance of
convenience is in favour of the plaintiff and irreparable loss would be
caused to the plaintiff in case the relief sought by the plaintiff is not granted
as the defendant No.1 has only monetary claims against the plaintiff which
can always be adjusted subject to final decision of the suit. It is also stated
that in the letter dated 29.07.2011 the plaintiff has only mentioned, which
was handed over in Court, that the plaintiff has been declared as willful
defaulter as on 30.06.2011 although the plaintiff has not been informed of
this development and the said act of the defendant No.1 is highly improper
as the said information was given during the pendency of the suit. In view
of the above said reasons, it is argued by the plaintiff that the application be
allowed and the operation of the letter dated 29.07.2011 thereby declaring
the plaintiff willful defaulter be stayed till the disposal of the suit.
I.A. No.10686/2011 in CS(OS) No1656/2011 Page No.35 of 70
57. I have gone through the plaint and documents filed by the
parties and have duly considered the submissions made by the parties at the
bar. I shall now be dealing with the submissions of the parties point wise.
58. Firstly, the question was raised on the maintainability of the suit
in view of the bar of Section 17 of The Recovery of Debts Due to Banks
and Financial Institutions Act, 1993. It would be wiser to go through the
said section. Sections 17 and 18 of the said Act read as under:
―17. Jurisdiction, powers and authority of Tribunals.--(1) A Tribunal shall exercise, on and from the appointed day, the jurisdiction, powers and authority to entertain and decide applications from the banks and financial institutions for recovery of debts due to such banks and financial institutions.
(2) An Appellate Tribunal shall exercise, on and from the appointed day, the jurisdiction, powers and authority to entertain appeals against any order made, or deemed to have been made, by a Tribunal under this Act.
18. Bar of Jurisdiction.--On and from the appointed day, no court or other authority shall have, or be entitled to exercise, any jurisdiction, powers or authority (except the Supreme Court, and a High Court exercising jurisdiction under articles 226 and 227 of the Constitution) in relation to the matters specified in section 17.‖
59. On bare reading of the provisions, it becomes amply clear that
the tribunal is vested with the jurisdiction to entertain, decide applications
from the banks and financial institutions for recovery of the debts due to
such banks and financial institutions. Section 18 bars the jurisdiction of all
courts in relation to the matters specified in Section 17.
I.A. No.10686/2011 in CS(OS) No1656/2011 Page No.36 of 70
60. The conjoint reading of both Sections 17 and 18 would also
reveal that the tribunal has been given the limited jurisdiction to decide the
applications from the banks or financial institutions for recovery of debts
due to such banks. Thus, the bar of the jurisdiction which has been
expressly provided under section 18 in relation to the matters specified in
section 17 would operate to the extent the exercise of jurisdiction which has
been given to Debt Recovery Tribunal and not beyond the same. Therefore,
the other kinds of reliefs which may be sought by party contesting the
claims of the banks like declaratory reliefs, recoveries from the banks by
the debtors in common law (incases where the banks have not filed the
applications before the Debt Recovery Tribunal) are still falling within the
domain of the civil court as they are not covered expressly within the ambit
of section 17 and therefore the DRT may not be able to grant such reliefs.
The Hon'ble Supreme Court of India also had an occasion to deal with the
said issue in relation to the derivative transaction wherein the invalidity of
the transaction has been sought by the parties contesting the claims of the
banks and the banks sought the transfer of the cases to DRT (Debt
Recovery Tribunals). The Hon'ble Apex Court while deciding the appeals
from the transfer application decided by the High Court and transfer
petitions in the case of Nahar Industrial Enterprises Ltd (supra), has made
observations in relation to the jurisdiction of the civil court in such cases in
its illuminating judgment. The Apex Court observed thus:
I.A. No.10686/2011 in CS(OS) No1656/2011 Page No.37 of 70 ―85. If the Tribunal was to be treated to be a civil court, the debtor or even a third party must have an independent right to approach it without having to wait for the Bank or Financial Institution to approach it first. The continuance of its counter-claim is entirely dependant on the continuance of the applications filed by the Bank. Before it no declaratory relief can be sought for by the debtor. It is true that claim for damages would be maintainable but the same have been provided by way of extending the right of counter-
claim. (Emphasis Supplied)
86. Debt Recovery Tribunal cannot pass a decree. It can issue only recovery certificates. [See Sections 19(2) and 19(22) of the Act]. The power of the Tribunal to grant interim order is attenuated with circumspection. {See Dataware Design Labs. v. State Bank of India, {[2005] 12 Comp. Cas. 176 (Ker) at 184}.Concededly in the proceeding before the Debt Recovery Tribunal detailed examination; cross-examinations, provisions of the Evidence Act as also application of other provisions of the Code of Civil Procedure like interrogatories, discoveries of documents and admission need not be gone into. Taking recourse to such proceedings would be an exception. Entire focus of the proceedings before the Debt Recovery Tribunal centers round the legally recoverable dues of the bank.
96. The Tribunal was constituted with a specific purpose as is evident from its statement of objects. The preamble of the Act also is a pointer to that too. We have also noticed the scheme of the Act. It has a limited jurisdiction. Under the Act, as it originally stood, did not even have any power to entertain a claim of set off or counter-claim. No independent proceedings can be initiated before it by a debtor.
97. A debtor under the common law of contract as also in terms of the loan agreement may have an independent right. No forum has been created for endorsement of that right. Jurisdiction of a civil court as noticed hereinbefore is barred only in respect of the matters which strictly come within the purview of Section 17 thereof and not beyond the same. The Civil Court, therefore, will continue to have
I.A. No.10686/2011 in CS(OS) No1656/2011 Page No.38 of 70 jurisdiction. (Emphasis Supplied)
98. Even in respect of set off or counter-claim, having regard to the provisions of sub-sections (6) to (11) of Section 19 of the Act, it is evident :
a) That the proceedings must be initiated by the bank
b) Some species of the remedy as provided therein would be available therefor.
c) In terms of sub-section (11) of Section 19, the bank or the financial institution is at liberty to send a borrower out of the forum.
d) In terms of the provisions of the Act, thus, the claim of the borrower is excluded and not included.
e) In the event the bank withdraws his claim the counter-claim would not survive which may be contrasted with Rule 6 of Order VIII of the Code.
f) Sub-section (9) of Section 19 of the Act in relation thereto has a limited application.
g) The claim petition by the bank or the financial institution must relate to a lending/borrowing transaction between a bank or the financial institution and the borrower.
h) The banks or the financial institutions, thus, have a primacy in respect of the proceedings before the Tribunal. i) An order of injunction, attachment or appointment of a receiver can be initiated only at the instance of the bank or the financial institution. We, however, do not mean to suggest that a Tribunal having a plenary power, even otherwise would not be entitled to pass an order of injunction or an interim order, although ordinarily expressly it had no statutory power in relation thereto.
I.A. No.10686/2011 in CS(OS) No1656/2011 Page No.39 of 70
j) It can issue a certificate only for recovery of its dues. It cannot pass a decree.
k) Although an appeal can be filed against the judgment of the Tribunal, pre-deposit to the extent of 75 % of the demand is imperative in character.
l) Even cross-examination of the witnesses need not be found to be necessary.
m) Subject to compliance of the principle of natural justice it may evolve its own procedure.
n) It is not bound by the procedure laid down under the Code. It may however be noticed in this regard that just because the Tribunal is not bound by the Code, it does not mean that it would not have jurisdiction to exercise powers of a court as contained in the Code. `Rather, the Tribunal can travel beyond the Code of Civil Procedure and the only fetter that is put on its powers is to observe the principles of natural justice.'[ See Industrial Credit and Investment Corpn. of India Ltd. v. Grapco Industries Ltd., (1999) 4 SCC 710]
The Tribunal, therefore, would not be a Civil Court
105. The Civil Court indisputably has the jurisdiction to try a suit. If the suit is vexatious or otherwise not maintainable action can be taken in respect thereof in terms of the Code. But if all suits filed in the Civil Courts, whether inextricably connected with the application filed before the DRT by the banks and financial institutions are transferred, the same would amount to ousting the jurisdiction of the Civil Courts indirectly. Suits filed by the debtor may or may not be counter claims to the claims filed by banks or financial institutions but for that purpose consent of the plaintiff is necessary. (Emphasis Supplied)
106. It is furthermore difficult to accept the contentions of the respondents that the statutory provisions contained in section
I.A. No.10686/2011 in CS(OS) No1656/2011 Page No.40 of 70 17 and 18 of the DRT Act have ousted the jurisdiction of the civil court as the said provisions clearly state that the jurisdiction of the civil court is barred in relation only to applications from banks and financial institutions for recovery of debts due to such banks and financial institutions.
107. A civil court is entitled to decide the respective claims of the parties in a suit. It must come within the purview of the hierarchy of courts as indicated in Section 3 of the Code. It will have jurisdiction to determine all disputes of civil nature unless the same is barred expressly by a statute or by necessary implication.
108. Although some arguments have been advanced before us whether having regard to the provisions of Sections 17 and 18 of the Act the civil court jurisdiction is completely ousted, we are of the view that the jurisdiction of the civil court would be ousted only in respect of the matters contained in Section 18 which has a direct co-relation with Section 17 thereof, that is to say that the matter must relate to a debt payable to a bank or a financial institution. The application before the Tribunal would lie only at the instance of the bank or the financial institution for the recovery of its debt. It must further be noted in this respect that had the jurisdiction of the civil courts been barred in respect of counterclaim also, the statute would have said so and Sections 17 and 18 would have been amended to introduce the provision of counterclaim.
117. The Act, although, was enacted for a specific purpose but having regard to the exclusion of jurisdiction expressly provided for in Sections 17 and 18 of the Act, it is difficult to hold that a civil court's jurisdiction is completely ousted. Indisputably the banks and the financial institutions for the purpose of enforcement of their claim for a sum below Rs. 10 lakhs would have to file civil suits before the civil courts. It is only for the claims of the banks and the financial institutions above the aforementioned sum that they have to approach the Debt Recovery Tribunal. It is also without any cavil that the banks and the financial institutions, keeping in view the
I.A. No.10686/2011 in CS(OS) No1656/2011 Page No.41 of 70 provisions of Sections 17 and 18 of the Act, are necessarily required to file their claim petitions before the Tribunal. The converse is not true. Debtors can file their claims of set off or counter-claims only when a claim application is filed and not otherwise. Even in a given situation the banks and/or the financial institutions can ask the Tribunal to pass an appropriate order for getting the claims of set-off or the counter claims, determined by a civil court. The Tribunal is not a high powered tribunal. It is a one man Tribunal. Unlike some Special Acts, as for example Andhra Pradesh Land Grabbing (Prohibition) Act, 1982 it does not contain a deeming provision that the Tribunal would be deemed to be a civil court.
118. The liabilities and rights of the parties have not been created under the Act. Only a new forum has been created. The banks and the financial institutions cannot approach the Tribunal unless the debt has become due. In such a contingency, indisputably a civil suit would lie. There is a possibility that the debtor may file preemptive suits and obtain orders of injunction, but the same alone, in our opinion, by itself cannot be held to be a ground to completely oust the jurisdiction of the civil court in the teeth of Section 9 of the Code. Recourse to the other provisions of the Code will have to be resorted to for redressal of his individual grievances.(Emphasis Supplied)
119. It is also difficult to accept the contention of leaned counsel for the banks that the civil court's jurisdiction is not in consonance with the Act. We do not find the same to be correct. On the ground of inconsistency in the procedures contained in the two Acts alone, the jurisdiction of the civil court cannot be said to have been ousted.‖
61. The aforementioned observations of the court can be
summarized in the following manner:
a) The jurisdiction of civil court in the matter relating to DRT is
I.A. No.10686/2011 in CS(OS) No1656/2011 Page No.42 of 70 barred only to the extent of the jurisdiction which has been
conferred upon DRT to decide the claims of the banks as per
section 17 of the Act. However, the reliefs available to the
parties contesting the claims of the bank including counter
claim (incase the bank has not preferred the application),
declaratory reliefs are still within the domain of the civil court
as they are neither expressly barred nor by necessary
implication.
b) The Apex court has made it clear that the tribunal cannot be
equated with the civil court, the civil court has got wider
powers in its ambit including the one to grant declaratory relief
and thus such suit by the contesting parties seeking
declarations are entertainable by the civil court.
c) The Supreme Court has also expressed its opinion about the
manner of the entertaining the suits by the civil court by
expressing the same in the following words:
―The Civil Court indisputably has the jurisdiction to try a suit. If the suit is vexatious or otherwise not maintainable action can be taken in respect thereof in terms of the Code."
―There is a possibility that the debtor may file preemptive suits and obtain orders of injunction, but the same alone, in our opinion, by itself cannot be held to be a ground to completely oust the jurisdiction of the civil court in the teeth of
I.A. No.10686/2011 in CS(OS) No1656/2011 Page No.43 of 70 Section 9 of the Code. Recourse to the other provisions of the Code will have to be resorted to for redressal of his individual grievances."
62. As a matter of understanding and comprehension, the following
propositions can be discerned after analyzing above observations of the
court :
a) The civil court will have jurisdiction to entertain the suits
seeking declaration as to invalidity of transactions including the
derivative transaction in the present case as the same falls within
the exclusive domain of the civil court.
b) The Supreme Court in Nahar Industrial Enterprises Ltd (supra)
has also laid down the guideline about the entertaining of the
suit by stating that the court may howsoever frivolous the suit
may be, entertain such suit and give the treatment as per the
procedure envisaged under code. All these observations are
elucidative of the finding of entertaining the suit which do not
necessarily mean that the court must proceed in the suit in a
given format. It is one thing to say that the suit can be
entertained by the civil court. However, it is altogether another
thing to say that the court should necessarily decide conclusively
about the validity of the transaction at the interim stage and
cannot await for trial considering the overall surrounding
I.A. No.10686/2011 in CS(OS) No1656/2011 Page No.44 of 70 circumstances including the disputed questions of facts involved
in the case, the timing of suit especially when the applications
made before the DRT are pending consideration, prima facie
appearance of validity of debt claim, etc. Ultimately, the said
suit is for declaratory relief seeking declaration that the
transactions are invalid and consequential relief of the injunction
which are all the matter of the final relief. Therefore, the court
while at the same time can proceed to entertain the suit does not
mean ipso facto that the interim relief must follow. In the given
case where the court finds prima facie that the matter relates to a
valid debt of the banks, the court can then await the outcome of
decision of DRT and trial to conclude in order to form
conclusive opinion as to whether the transactions are valid or
invalid.
c) The Apex court in Nahar Industrial Enterprises Ltd (Supra)
has made the observations about the civil court jurisdiction
which is not barred in the given sets of facts wherein in the cases
of preemptory nature wherein the Banks or financial institutions
have not raised their claim before the DRT and the aggrieved
party intending to raise their claim, the civil suit has been held to
be maintainable. It however does not mean that the court will
not entertain the cases involving similar reliefs when the timing
I.A. No.10686/2011 in CS(OS) No1656/2011 Page No.45 of 70 of the suits is pursuant to the banks have approached DRT. But
certainly, the court is not powerless to draw inference and also
to consider whether the matter which is urged before it pertains
to the debt and its comments on the validity of the transaction at
the stage prior to the decision of DRT and more so when the
DRT claim is filed by the banks prior in point of time can lead to
grant of final relief to the party contesting the claim of the bank
or the plaintiff which may affect the banks claim prejudicially
without even giving the full opportunity to the parties to prove
their case in trial.
63. Accordingly, following Nahar Industrial Enterprises Ltd
(supra), I find that the present suit is maintainable as the suit pertains the
declaratory relief where in the prayers have been sought from this court to
declare the transactions dated 27.09.2007 and 10.10.2007 as illegal and
void and consequential reliefs of injunctions which is well within the
jurisdiction of the this court to decide. I also hold that this court can
entertain the present suit but simultaneously can also examine the overall
circumstances in the matter wherein it may come to the prima facie opinion
of validity of transactions on the basis of the material placed on record for
the purposes of disposing of injunction application, but can await the
conclusion of trial in order to form conclusive opinion about the validity of
the transaction or claim. This is due to the reason that the parties must be
I.A. No.10686/2011 in CS(OS) No1656/2011 Page No.46 of 70 given full opportunity to prove their case on trial on the disputed questions
of fact. Furthermore, the interim relief must not also lead to grant of final
relief.
64. Let me now consider the rival submissions of the parties in view
of my aforementioned on other points argued by them.
65. Before arriving my findings in this respect as to whether the
plaintiff at this stage is entitled to get relief, it is necessary to mention the
following admitted positions in the matter:
a. The plaintiff has also challenged the validity of the above
mentioned two transactions before the DRT.
b. The pleadings in this matter are yet to be completed.
66. Admittedly, the bank has dealt with the plaintiff on principal to
principal basis. The relevant clauses of the master ISDA Agreement
executed by the plaintiffs with the bank. The relevant extract reads as
under:
―(vi) Relationship between parties: Each party will be deemed to represent to the other party on the date on which it enters into a Transaction that (absent a written agreement between the parties that expressly imposes obligations to the contrary for that transaction):
(a) No Reliance: It is acting for its own account, and it has made its own independent decision to enter into that Transaction and as to whether that Transaction is appropriate or proper for it based upon its own judgment and upon advice from such advisers as it has deemed necessary. It is not relying on any communication (written or oral) of the other party as investment advice or as a recommendation to enter into that
I.A. No.10686/2011 in CS(OS) No1656/2011 Page No.47 of 70 Transaction; it being understood that information and explanations related to the terms and conditions of a Transaction shall not be considered investment advice or a recommendation to enter into that Transaction. No communication (written or oral) received from the other party shall be deemed to be an assurance or guarantee as to the expected results of that Transaction.
(b) Assessment and Understanding: It is capable of assessing the merits of and understanding (on its own behalf or through independent professional advice), and understands and accepts, the terms, conditions and risks of that Transaction. It is also capable of assuming, and assumes, the risks of that Transaction.
(c) Status of Parties: Each party is entering into this Agreement and performing its obligation hereunder solely as principal on its own behalf and not as an agent on behalf of any third party or is not acting as a fiduciary for or an adviser to the other party in respect of that Transaction.‖
67. The ISDA Agreement also provides for a lien on the other
accounts of the plaintiff for any dues which arise out of the present
derivative transactions. The relevant clause reads as under:
―(f) Set Off: Party B shall have the paramount right of set - off and lien, irrespective of any other lien or charge, present as well as future on the deposits of any kind any nature (including fixed deposits) held/balance lying in any accounts of the Party A, whether in single name or joint name(s) and on any monies, securities, bonds and all other assets, documents and properties held by/under the control of Party B (whether by way of security or otherwise pursuant to any contract entered/to be entered into by the Party A in any capacity) to the extent of all outstanding dues, whatsoever, arising as a result of any Party B's services extended to and/or used by Party A and/or as a result of any other facilities that may be granted by Party B to Party A. Party B is entitled without any notice to Party A to settle any indebtedness whatsoever owned by Party A to Party B, (whether actual of contingent, or whether primary or collateral, or whether joint/or several) hereunder or under any other document/agreement, by adjusting, setting off any deposit (s) and/or transferring monies lying to the balance of
I.A. No.10686/2011 in CS(OS) No1656/2011 Page No.48 of 70 any account (s) held by Part A with Party B notwithstanding that the deposit(s)/balances lying in such account(s) may not be expressed in the same currency as such indebtedness. Party B's rights hereunder shall not be affected by Party A's bankruptcy or winding up. It shall be Party A's sole responsibility and liability to settle all disputes/objections with any such joint account holders.
In addition to the above mentioned right or any other right which Party B may at any time be entitled whether by operation of law, contract or otherwise, Party A authorizes Party B; (a) to combine or consolidate at any time all or any of the accounts and liabilities of Party B with or to any branch of Party B; (b) to sell any of Party A's securities or properties held by Party B by way of public or private sale without having to institute any judicial proceeding whatsoever and retain/appropriate from the proceeds derived there from the total amounts outstanding to Party B from Party A, including costs and expenses in connection with such sale; and (c) in case of cross currency set off, to convert an obligation in one currency to another currency at a rate determined at the sole discretion of Party B.‖
68. The document relating to each derivative transaction also
contained the following declaration made by ICICI:
―ICICI Bank has not taken any steps to ensure that the transaction contemplated hereunder is suitable for the Customer and ICICI Bank is acting as principal and not as the Customer's adviser or in a fiduciary capacity in respect of this proposed transaction or any other transaction unless otherwise specifically agreed in writing. Accordingly, this document does not have regard to the specific investment objectives, financial situation and the particular needs of any specific person who may receive this document and does not constitute investment, legal accounting or tax advice, or a representation that any investment is suitable or appropriate to any specific person's individual circumstances or otherwise constitute and personal recommendation to any specific person.
The information herein is not to be taken in substitution for the exercise of judgment by the Customer who should obtain
I.A. No.10686/2011 in CS(OS) No1656/2011 Page No.49 of 70 separate investment legal accounting, tax or financial advice, before entering into any transaction, the Customer should take steps to ensure that he/she/they understands/understand the transactions contemplated hereunder and risks thereof and has/have made an independent assessment of the appropriateness of the transactions contemplated hereunder in the light of the customer's own specific investment objectives, financial situation and particular needs. In particular, the customer may wish to seek advice from a licensed or exempt finance adviser or make such independent investigations, as he/she/they considers/consider necessary or appropriate for such purposes. ICICI Bank, its related companies, their Directors and/or employees may have interests or positions in, any may effect transactions in the underlying product (s) mentioned in this document.‖
69. The plaintiff made the declarations and he has referred to the
following specific declarations:
―(i) That as on date and as on the date of the maturity of the Transaction the Counterparty has and shall have the underlying exposure for which the Transaction has been entered into as a hedge and as on date there is no other hedge already in place for the said exposure. The details of the underlying exposure are as follows :
(ii) That the notional principal amount of the Transaction does not exceed the outstanding amount of the underlying transaction which, the counterparty seeks to hedge vide the transaction;
(iii) That the maturity of the hedge does not exceed the unexpired maturity of the underlying transaction;
(iv) That in case the underlying exposure for the transaction pertains to balance held in EEFC accounts, the transaction shall not be cancelled.
(v) That in case the underlying exposure for the transaction pertains to a foreign currency loan or bond, all requisite approvals for the same have been taken including approvals from RBI or allocation of loan identification
I.A. No.10686/2011 in CS(OS) No1656/2011 Page No.50 of 70 number;
(vi) That in case this Transaction does not have a specific underlying and is being booked on past performance basis, booking of this transaction will not result in breach of the counterparty's aggregate past performance limits.
(vii) That the Board of Directors of the Counterparty has drawn up a risk management policy and laid down guidelines in accordance with the Master Circular on Risk Management and Inter Bank Dealings (Master Circular No.06/2005-06 dated July 1, 2005) issued by Reserve Bank of India (the ―Master Circular‖). The Counterparty undertakes to provide periodical review reports and annual audit reports referred to in the Master Circular upon the request of ICICI Bank from time to time; and
(viii) That in entering into the Transaction and performing its obligations there under the Counterparty is in full compliance with all applicable RBI/FEMA regulations and the counterparty shall do all acts and furnish to ICICI Bank all required documents in order to ensure compliance with such regulations.‖
70. The plaintiff is a company and before entering into derivate
transactions with the bank, the Board passed following resolution for the
said purpose:
―Certified true copy of the resolution passed by the Board of Directors of the Company in its meeting held on 25 th August, 2007.
The Chairman informed the Board that the Company intends to enter into derivative transactions with ICICI Bank.
The Chairman accordingly requested the Board to pass the following resolutions for the above mentioned purpose, which after careful considerations and some discussions were passed.
RESOLVED THAT the Company do enter into ISDA
I.A. No.10686/2011 in CS(OS) No1656/2011 Page No.51 of 70 Agreement (―Agreement‖) with ICICI Bank for the purpose of entering into derivative transactions from time to time and the Company do accept such terms, regulations, conditions laid down by ICICI Bank for the purpose.
FURTHER RESOLVED THAT any of the following directors Mr. Sushil Gupta, Managing Director, Mr. Sandeep Gupta, Jt. Managing Director & Mr. Manish Gupta, Director of the Company be and is hereby authorized to sign the Agreement or any other document with ICICI Bank, on behalf of the Company for entering into derivative transactions, execute such deeds, documents and other writings as may be necessary or required for this purpose and to deliver any other document, including a copy of the risk management policy of the company, as and when requested by ICICI Bank and to affix the common seal of the company on any such document wherever necessary, in accordance with the Articles of Association of the Company.
FURTHER RESOLVED THAT any of the following directors Mr. Sushil Gupta, Managing Director, Mr. Sandeep Gupta, Jt. Managing Director and Manish Gupta, Director of the Company be and are hereby authorized to enter into transactions pursuant to and under the Agreement on behalf of the Company from time to time and do all other related acts, deeds and things, including cancellation, rebooking or amendment of the transactions and to deliver the necessary documents as required for and on behalf of the Company.
FURTHER RESOLVED THAT ICICI Bank be and is hereby authorized to accept as instructions and all necessary documents from any of the above authorized persons with respect to the transactions entered/cancelled/amended between the Company and ICICI Bank pursuant to the Agreement. The Company does agree to hold ICICI Bank harmless and their interest protected on account of acting upon such instructions by the above signatories in the manner provided.
FURTHER RESOLVED THAT Chairman of the Board/Secretary of the Company be and is hereby authorized to furnish a copy of the resolution certified as true to ICICI Bank Group.
I.A. No.10686/2011 in CS(OS) No1656/2011 Page No.52 of 70 Certified as a true copy of the original.‖
71. Firstly, the submissions have been made by the parties on the
validity of the transactions dated 27.09.2007 and dated 10.10.2007. It has
been argued at length the derivative transactions are not made by the
defendant under the prescribed purpose. It has also been argued by the
plaintiff that the derivative transactions in generality are void and illegal
against the public policy.
72. I have given due consideration to the submission advanced by
the parties on validity of the transaction. I find that the submissions that the
transactions are invalid on account of being beyond the permissible
criterion as to hedge the foreign currency exposure and the notional amount
are mixed questions of fact and law. It is the plaintiff's case that it is
beyond the prescribed criterion as there is no hedging of risk and also no
transformation of long term liability. On the otherhand, the defendant
contends that it is perfectly justified in entering in to valid transaction as
there is no bar of entering into such transactions on the basis of the loans
taken from bank and it is not beyond the permissible norms laid down by
RBI. To support its contention, bank also relies upon the provisions which
provide that the derivative contracts entered into by the banks for specific
purposes are valid. Thus, it becomes a disputed question of fact and law. It
is thus wiser to relegate the parties to trial to prove this question in order to
enable this court to form the conclusive opinion about the validity or
I.A. No.10686/2011 in CS(OS) No1656/2011 Page No.53 of 70 invalidity of the transaction and ultimate entitlement of the plaintiff to the
declaration.
73. Secondly, one should also not forget that DRT is already is in
seisen of the dispute and the plaintiff has raised the same defences which it
is urging before this court on the aspect invalidity of the said transactions
which are yet to be examined. The comments from this court finding favour
to the either side's contentions in relation to the legality of the transaction
will render DRT claim in my view valueless exercise or useless formality.
This is another reason for this court to await the trial and examine the
matter by doing in depth analysis after trial rather than prematurely without
having written statement giving conclusive finding as to the validity of the
transaction.
74. Thirdly, this court is deciding the injunction application on the
basis of the suit for declaration that the transactions are invalid. The prima
facie case has to be seen for the grant of the interim injunction. There is no
apparent illegality on the face of the transactions which appears so
glaringly which persuades this court to take prima facie view of invalidity.
Therefore, the interim relief application must be decided within the
parameters for the grant of injunction in order to grant or refuse interim
injunction and the court should desist from granting final relief under the
interim relief application.
75. The other factor which militates against the forming of the
I.A. No.10686/2011 in CS(OS) No1656/2011 Page No.54 of 70 conclusive opinion on the legality or illegality of the two transactions is
conduct of the plaintiff as it has approached this court only once the
recovery proceedings are launched before the DRT. The plaintiff has also
filed suit in Faridabad court seeking similar relief prior to the filing of
present suit which ultimately was withdrawn during the pendency of the
present suit. Thus, the whole sole intention of the plaintiff seems to be to
seek declaration as to invalidity of the transactions which may affect the
case of the recovery before the Debt Recovery Tribunal. Of course, the
plaintiff is entitled to seek declaration under the law that the transactions
are not valid, but the timing to approach this court when the DRT is already
seized of the matter does not persuade this court to go into the question of
legality at this stage in addition to the existence of disputed question of
facts warranting trial. The plaintiff has been communicating with the
defendant bank for the last more than three years. The plaintiff if at all was
finding fault in the transactions ought to have immediately approached the
court at the time when the transaction was in currency, more so when the
transaction was completed or even prior to the launch of recovery
proceedings before DRT as a matter of preemptive measure. However, the
plaintiff waited all along till the time recovery proceedings are launched
before DRT and have approached this court belatedly seeking declaration
of invalidity of such transaction and stay of proceedings of the DRT so that
the recovery proceedings before DRT may be prejudicially affected. The
I.A. No.10686/2011 in CS(OS) No1656/2011 Page No.55 of 70 said relief due to the same reasons also cannot be granted.
76. Suffice it to say at this stage for the purposes of forming a prima
facie opinion, the submission of the plaintiff that the derivative transactions
cannot be entered into by the banks in cases of Rupee liability or otherwise
in cases of loan is not correct as the bare perusal of the provisions which
are cited at the bar including Section 45 U and V of RBI Act, circular dated
1.7.2010 of RBI, during the course of hearing itself make it evident that the
Defendant or the other banks are empowered to enter into the derivative
transactions on behalf of the client/ plaintiff. Further, the clients like the
plaintiffs having Rupee liability in the form of loan to the banks can
authorize the banks enter into such derivative transactions on their behalf.
There is no such apparent illegality on face of it at this prima facie stage,
which persuades this court to interfere and grant injunctory relief in the
present case against the proceedings pending before DRT or to hold that the
transactions are illegal.
77. The arguments of the plaintiff that there is no consensus ad idem
at the time of entering such derivative contracts can be also be fairly
examined at the time hearing of the claims before DRT tribunal. For the
purposes of the prima facie view, it is observed that there is a resolution
passed by the plaintiff company which has been relied upon by the
defendant to show that the plaintiff is made aware of the transaction and the
same is also evident from the letters from the record wherein the defendant
I.A. No.10686/2011 in CS(OS) No1656/2011 Page No.56 of 70 is called upon to credit the earnings arising from the transactions made
from time to time. Thus, at this prima facie stage from the material shown
on the record, it cannot be said that the contract of derivative transaction is
vitiated by the consent. It is made clear that this point is different from the
issue of legality of the transactions and trades made beyond the purposes
which is to be decided by DRT and that is reason the same is being
commented upon by the court.
78. I find that there is also no force in the argument of the plaintiff
that prayer (a) in the injunction application is partly given up to the extent
of stay of proceedings of DRT and partly pressed to the extent of
adjudicating illegality of the transaction. The answer to this is my finding
that the in the event, this court will delve into enquiry of adjudicating the
legality of illegality of the said transaction, the claims before the DRT
which is the appropriate fora will be adversely affected. Therefore, the
request for consideration of prayer (a) of injunction application in part
cannot be acceded to.
79. Many submissions made by the plaintiff before this court on the
aspect of the defendant to be called upon to refrain from declaring the
plaintiff as a willful defaulter. The argument advanced by the plaintiff to
elaborate the submission of willful defaulter is that the debt must be valid
in law in order to call plaintiff as willful defaulter and therefore, this court
must first decide the validity of the debt in law.
I.A. No.10686/2011 in CS(OS) No1656/2011 Page No.57 of 70
80. I have given careful consideration the submission of the plaintiff
and am of the view that in view of my finding that there is no apparent
illegality on the fact of it in the transactions as the bank/defendant is
empowered to enter into the derivative transaction on behalf of the clients.
Even otherwise, the said issue has to go into detailed analysis about the
legality or illegality of transactions, of which the DRT is seized of the
matter.
81. This question that the outstanding dues/ overdues arising from
the non performing assets or derivative transactions are to be treated as
debts of the banks and therefore the Banks can proceed to declare the
defaulters as willful defaulters on the basis of grounds mentioned in the
circular being meted out is no longer res integra. The Division Bench of
Bombay High Court in the recent case of Finolex Industries Limited and
another v. Reserve Bank of India and others, Writ Petition (Lodg.)
No.345/2011, decided on 23/24.08.2011, who after doing careful analysis
provisions of RBI Act and circulars has articulated this proposition in the
following words:
―The Reserve Bank of India Act of 1934, as noted earlier, was amended on 9 January 2007 to provide inter alia for the regulation of transactions in derivatives and money market instruments. As an incident of its regulatory power the Reserve Bank of India issued diverse circulars from time to time. These circulars inter alia cover the field of laying down (i) Prudential norms for off balance-sheet transactions; (ii) Exposure norms; (iii) Norms pertaining to
I.A. No.10686/2011 in CS(OS) No1656/2011 Page No.58 of 70 non performing assets, among others. A brief review of those circulars would be necessary:-
i) On 8 August 2008, the Reserve Bank of India issued a circular to enunciate prudential norms for off balance-sheet exposures of banks. The Reserve Bank of India clarified that initially only amounts due to a bank under derivative contracts which remained unpaid in cash for a period of ninety days or more from the specified date of payment would be classified as non-performing assets. The circular laid down in paragraph 2.1 the method of computing a credit exposure arising on account of interest rate and foreign exchange derivative transactions and gold using the current exposure method as set out therein. Norms for capital adequacy were also spelt out in paragraph 2.2 of the circular;
ii) On 13 October 2008 the Reserve Bank of India in a circular addressed to all the commercial banks revisited the prudential norms for off balance-sheet exposures. The circular specifically dealt with the asset classification status of over due payments in respect of derivative transactions. Paragraph 2.1 of the circular inter alia was as follows:
―2.1 Asset Classification
(i) The overdue receivables representing positive mark-to-market value of a derivative contract will be treated as a non-performing asset, if these remain unpaid for 90 days or more. In that case all other funded facilities granted to the client shall also be classified as non-
performing asset following the principle of borrower- wise classification as per the existing asset classification norms;
(ii) If the client concerned is also a borrower of the bank enjoying a Cash Credit or Overdraft facility from the bank, the receivables mentioned at item (i) above may be debited to that account on due date and the impact of its
I.A. No.10686/2011 in CS(OS) No1656/2011 Page No.59 of 70 non-payment would be reflected in the cash credit/overdraft facility account. The principle of borrower-wise asset classification would be applicable here also, as per extant norms.‖
The circular emphasized that overdues remaining unpaid over more than ninety days under a derivative contract would be treated as a non-performing asset. Moreover, other funded facilities granted to the client would also be classified as non-performing assets following the principle of borrower wise classification. Further if the client was also a borrower enjoying a cash credit or overdraft facility, it was specified that the receivables under a derivative transaction would be debited to that account. The principle of a borrower wise classification was therefore applied by the Reserve Bank of India to clearly include within its sweep the dues owing to commercial banks on account of derivative transactions;
(iii) On 29 October 2008 the Reserve Bank of India in a circular addressed to scheduled commercial banks clarified that on a review of the matter it has been decided to confine the applicability of the principle of a borrower wise asset classification to the overdues arising only from forward contracts and what was described as ‗Plain Vanilla Swaps and options'. The bank clarified that the dues under foreign exchange derivative contracts (other than forward contracts and Plain Vanilla Swaps and options) would be parked in a separate account to be maintained in the name of a client/ counter party. This amount even if overdue for a period of ninety days or more, not render the other funded facilities provided to the client as non-
I.A. No.10686/2011 in CS(OS) No1656/2011 Page No.60 of 70 performing assets on account of the principle of a borrower wise asset classification;
(iv) On 9 April 2009 the Reserve Bank of India addressed a circular to the Chief Executive Officers of all primary urban co-operatives banks. The circular prescribed formats for the declaration of information by the borrower at the time of applying for a credit facility and the format for exchange of information among banks as regards borrowers enjoying credit facilities from more than one bank. The existing formats were revised to reflect information relating to derivative transactions entered into by banks with borrowers and the unhedged foreign currency exposures of borrowers. The circular leaves no manner of doubt that in seeking declarations in relation to credit information pertaining to borrowers, the Reserve Bank of India intended to bring within its purview credit information pertaining to outstandings under derivative transactions. Annexure I is the format prescribed by the Reserve Bank of India for information to be declared by borrowing entities while seeking finance under multiple banking arrangements. Heading A requires details of borrowing arrangements from other banks to be furnished. Among the details of borrowing arrangements are derivative contracts entered into. The overdue position is to include amounts due under derivative contracts;
(v) On 1 July 2010 the Reserve Bank of India issued a master circular on exposure norms to all scheduled commercial banks. The master circular provided a framework of rules, regulations and instruments issued by the Reserve Bank of India relating to credit exposure limits for individual and group borrowers and credit exposure to specific
I.A. No.10686/2011 in CS(OS) No1656/2011 Page No.61 of 70 industry or sectors and for the capital market exposure of banks. This circular was conceived as a prudential measure aimed at better risk management and avoidance of concentration of credit risks. Paragraph 2.1.3 of the circular defined the expression ―exposure‖ to include credit exposure (funded and non funded credit limits) and investment exposure including underwriting and similar commitments. Paragraph 2.1.3.2 required banks for the purposes of the exposure norms to compute their credit exposures arising on account of interest rate and foreign exchange derivative transactions and gold, using the current exposure method as detailed therein;
(vi) On 1 July 2010 the Reserve Bank of India issued a master circular on prudential norms on income recognition, asset classification and provisioning pertaining to advances. The circular clarified that in line with the international practices and in pursuance of the recommendations made by the Narasimhan Committee, the Reserve Bank of India had introduced in a phased manner prudential norms to bring in greater consistency and transparency in public accounts. Paragraph 2.1.2 of the circular defines non-performing assets as a loan or an advance which fulfills the description contained in clauses (i) to
(vii). Sub clause (vii) specifically incorporates dues under a derivative transaction as follows:-
―vii. In respect of derivative transactions, the overdue receivables representing positive mark-to-market value of a derivative contract, if these remain unpaid for a period of 90 days from the specified due date for payment.‖
The Reserve Bank of India clearly stipulated a non-performing asset to be loan or advance where dues under a derivative transaction remained unpaid for a
I.A. No.10686/2011 in CS(OS) No1656/2011 Page No.62 of 70 period of ninety days or more. Paragraph 4.2.7 stipulates that the asset classification would be borrower wise and not facility vise. That was because it was difficult to envisage a situation where only facility to a borrower or one investment in any of the securities issued by the borrower becomes a problem and not the others. The Reserve Bank of India was of the view that all securities issued by a borrower would have to be treated as non- performing assets and not merely the particular facility or investment which has become irregular. As regards derivative transactions, paragraph 4.2.7 stipulated that overdues remaining unpaid for more than ninety days would be treated as non-performing assets. Where the ovedues arose on account of forward contracts and plain vanilla swaps and options and had become non-
performing assets, all other funded facilities granted to the client were also classified as non-performing assets following the principle of borrower wise classification. On the other hand, in respect of foreign exchange derivative contracts other than those specified above, which were already entered into between2007-08, the amount receivable would be parked in a separate account and would not render other funded facilities provided to the client as non-performing assets.
25. Now it is in this background, that it would be necessary to advert to the language which has been used in paragraph 2.1 of the master circular on willful defaulters. The essence of clause (a) of paragraph 2.1 is a default in meeting payment or repayment obligations despite the existence of a capacity to honour the obligation. Clause (a) therefore does not bring within its purview a mere default but a default which is coupled by a capacity to honour obligations. The use of the expression ―lender‖ cannot be regarded in the restrictive sense as postulating that a willful default can arise only where there is a relationship of a borrower and lender and to exclude cases of a debt due to a bank or financial institution under a derivative transaction. The language of the Reserve Bank of India is in an administrative circular and in construing that language the Court must give a purposive interpretation by which the circular is read in the context of an overall regulatory scheme
I.A. No.10686/2011 in CS(OS) No1656/2011 Page No.63 of 70 imposed by the Reserve Bank of India of ensuring financial discipline on the part of commercial banks and other financial institutions. While analyzing the regulatory circulars of the Reserve Bank of India, all of which are contemporaneous in nature, it has become evident before the Court that in imposing norms for disclosure, prudential norms for off balancesheet transactions and norms in regard to computing nonperforming assets, the Reserve Bank of India has expressly brought within the purview of its requirements overdues which are payable under derivative transactions. Obviously, overdues under derivative transactions have a significant impact on overall outstandings of counter parties to banks and financial institutions and have a material bearing both on creditworthiness and the amount of exposure of the bank, or as the case may be, the financial institution. There would be no conceivable reason for the Reserve Bank of India, while dealing with the issue of willful defaulters, to exclude a default which had arisen out of derivative transactions. Significantly, the terms of the circular use the expression ―payment / repayment obligations‖. Consequently, the use of the word ―lender‖ in paragraph 2.1 has not been in a restrictive sense so as to confine the application of the circular only to a situation where the relationship of a borrower and lender existed between the bank and its client under which a loan or advance had been granted to the borrower. (Emphasis Supplied)
29. Counsel appearing on behalf of the Petitioners submitted that the views which have been expressed by the Reserve Bank of India on affidavit cannot be relevant to the construction of a circular. Counsel placed reliance on a decision of a Full Bench of this Court in Awdhesh Narayan K. Singh v. Adarsh Vidya Mandir Trust7 which held that interpretation of a statutory provision is a judicial function and it is not open to the executive arm of the government to insist that its interpretation should be accepted by the Court. That position in law is indeed settled. Equally, when the Court is dealing with a circular issued by an expert body, particularly such as the Reserve Bank which has been vested with a critical function of ensuring financial and monetary stability, the
I.A. No.10686/2011 in CS(OS) No1656/2011 Page No.64 of 70 Court would be justified in considering the views which have been expressed by the expert body vested with the statutory power to regulate and control the banking system. Where those views are clearly in conflict with a statutory provision or a circular made in exercise of a statutory power, the view of the body, however expert, cannot override a statutory prescription. But in a case such as the present, the views of the Reserve Bank of India are, as we have said earlier, relevant to construe the reason for the regulation, the object of the regulation, the ills that were sought to be remedied and the purpose of bringing derivative transactions within the fold of regulatory compliance. In our view, the Court would be justified in placing a great deal of deference on the views which have been expressed by the Reserve Bank of India. Those views have in any event accorded with the interpretation that has been placed by the Court on the relevant terms of the circular.
33. For these reasons, we have come to the conclusion that the master circular on defaulters issued by the Reserve Bank of India must for the purposes of clause (a) of paragraph 2.1 comprehend within its purview dues arising out of derivative transactions. Dues owing to banks and financial institutions under derivative transactions constitute a debt due and owing and form part of the assets. The circulars issued by the Reserve Bank of India demonstrate that these dues would fall for classification as nonperforming assets. There is no reason or justification to read clause (a) of paragraph 2.1 of the master circular so as to exclude dues arising out of derivative transactions.‖
82. From the reading of the above observation of Bombay High
Court in Finolex Industries Limited and another (supra), it is beyond a
cavil of any doubt to hold that the overdues arising from the non
performing assets like derivative transactions are called as debts of the
banks. The said relationship between the bank and the client is of borrower
I.A. No.10686/2011 in CS(OS) No1656/2011 Page No.65 of 70 and lender. Therefore, the submission of the plaintiff that the debt in those
circumstances must be a valid one so as to come within the purview of
willful defaulter cannot be accepted. Rather, by its very nature if the said
money becomes due, the same is called as debt and the failure to pay the
same shall be categorized as default. The said debt if becomes a subject
matter of challenge before the suit court, it cannot be argued that by the
very challenge itself, the banks should stop calling the plaintiff or
defaulters as willful defaulters. Ultimately, it is a matter of commerce and
RBI has to examine under the law by supervising the creditworthiness of
the persons taking loans and advances from time to time. Therefore, the
monies of the other banks cannot be put to stake by stopping the banks/
defendant in the present case from performing their/its legal obligations to
declare the defaulters as willful defaulter on the mere basis of the challenge
of the debt when this court does not find any patent illegality on the face of
it on prima facie view leaving the question of legality of the transactions to
be decided before the DRT.
83. Further, it has been argued on behalf of the plaintiff that the
plaintiff cannot be categorized as willful defaulter under clause (a) of the
circular as the one having the funds and it is not paying the debt. This has
been argued by the putting reliance of some statements made by the
defendant bank in the DRT tribunal that the liabilities of the plaintiff
exceeds the assets, therefore, as per the plaintiff, it cannot be categorized as
I.A. No.10686/2011 in CS(OS) No1656/2011 Page No.66 of 70 the willful defaulter. I do not find concurrence with the submission
advanced by the plaintiff due to following reasons:
a) Firstly, it is factual enquiry as to whether the plaintiff infact has the
funds to pay the debt or he is incapable of paying the same. Some
statement of bank made before the DRT in its application would be
little assistance to believe or disbelieve unless it is examined
thoroughly that the plaintiff in fact do not means or capacity to meet
such dues. The said factual enquiry and fact finding can be
appropriately done by DRT before which such application is made by
the defendant bank and the statement is made thereof. All the
grounds of arguments in order to enable the plaintiff to argue the
issue of willful defaulter are left open.
b) Secondly, it has been argued by the plaintiff that the defendant's own
showing before DRT reveals that its liabilities exceeds its assets, that
by itself also cannot make this court to believe that the plaintiff is
incapable of making good of the debts due in the present case. There
is difference in saying that the liability of the plaintiff exceeds the
assets and the plaintiff is incapable of paying debt on account of lack
of funds. Further, the plaintiff is a private limited company, this court
is not sure as to whether by prioritizing the liabilities, the plaintiff is
capable of paying the debts in the present case.
All this, therefore, becomes factual enquiry as it cannot be said
I.A. No.10686/2011 in CS(OS) No1656/2011 Page No.67 of 70 with certainty at this stage as to whether the plaintiff actually does not
possess means to meet the debts. Therefore, it is apt to confine at this stage
that there is a valid debt on prima facie view for the purposes of declaring
the plaintiff as willful defaulter.
84. The arguments have been advanced by the plaintiff about the
duty to mitigate loss by the defendant. The defendant disputes the same as it
is under no obligation to reduce the loss. This again becomes a fact finding
which has to be gone into by the DRT. The said argument will come to the
aid of the plaintiff only at the time of deciding the claim and the amount of
claim which is to be awarded by the DRT. Therefore, the examination of
the submission becomes immaterial at this stage.
85. No submission of the parties remains unaddressed. It is
appropriate to discuss the three cardinal rules of the grant of temporary
injunction which are:
a) Primafacie case
b) Balance of convenience
c) Irreparable loss
86. The plaintiff has failed to show any prima facie case for grant of
injunction in its favour as the question of legality of the transactions can be
conclusively determined after the trial pursuant to examining the defence of
the defendant and evidence of the parties as the same is disputed question
of fact and law. Therefore, no prima facie case of injunction has been made
I.A. No.10686/2011 in CS(OS) No1656/2011 Page No.68 of 70 by the plaintiff.
87. As far as the balance of convenience and irreparable loss are
concerned, it is argued by the learned counsel for the plaintiff that the
liabilities of the plaintiff are more than the assets and the defendant No.1 is
aware and pleaded the same before DRT. Further, the defendant No.1 only
on 29.07.2011 has informed that the plaintiff w.e.f. 30.06.2011 has been
declared as willful defaulter, i.e. after filing of the present suit. In order to
strike the balance at this stage, the plaintiff has also filed an affidavit before
this Court on 12.08.2011 informing the Court that the plaintiff is willing to
furnish a bank guarantee to the tune of Rs.1.25 crores before this Court for
the purpose of securing the prayer (b) of the interim application which
would be without prejudice to the rights and contentions of the plaintiff to
contest the matter on merit.
88. This Court is not satisfied with the submission of the plaintiff on
this aspect as it is not denied by the plaintiff that the plaintiff is running its
business. It is yet to be examined as to whether the plaintiff's statement,
that its liabilities are more than its assets, is correct. Further, as the plaintiff
is carrying on its business, it is for the plaintiff to choose its priority. As
such contention of the plaintiff on this aspect cannot be accepted. As far as
declaration of two transactions to be null and void as sought by the plaintiff
is concerned, this Court has already come to the conclusion that prima facie
the question of legality of transactions can be conclusively determined after
I.A. No.10686/2011 in CS(OS) No1656/2011 Page No.69 of 70 trial.
89. As far as the question of willful defaulter is concerned, prima
facie it is found that the order has been passed by the defendant No.1 in
compliance with the rules and bylaws made by the RBI. Therefore, merely
on deposit of token amount as a security, the relief sought by the plaintiff
cannot be granted unless the plaintiff deposits the entire principal amount
due by way of bank guarantee in order to secure the interest of the
defendant No.1, if so advised, the plaintiff may deposit the said amount and
file an application before Court for modification of the order.
90. It is made clear that the DRT shall decide the claim pending
before uninfluenced by the findings of this court. The challenge to the
transactions dated 27.9.2007 and 10.10.2007 shall also be made available to
the defendant which may be urged before the DRT and the tribunal shall
decide the said claim considering the rival contentions of the parties.
91. The observations made herein are tentative in nature and shall
not have any bearing at the time of deciding the suit after the trial.
Accordingly, IA No. 10686/2011 is dismissed. No costs.
MANMOHAN SINGH, J OCTOBER 14, 2011 ka/jk/sa
I.A. No.10686/2011 in CS(OS) No1656/2011 Page No.70 of 70
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!