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

Sh. Anil Motihar & Anr. vs Punjab & Sind Bank & Ors.
2012 Latest Caselaw 597 Del

Citation : 2012 Latest Caselaw 597 Del
Judgement Date : 30 January, 2012

Delhi High Court
Sh. Anil Motihar & Anr. vs Punjab & Sind Bank & Ors. on 30 January, 2012
Author: Valmiki J. Mehta
*              IN THE HIGH COURT OF DELHI AT NEW DELHI


+                           RFA No.789/2003

%                                                      30th January, 2012

SH. ANIL MOTIHAR & ANR.                                   ...... Appellants
                   Through:             Mr. Raman Kapoor, Sr.Adv. with
                                        Mr. Dhiraj Sachdeva, Adv.


                            VERSUS


PUNJAB & SIND BANK & ORS.                                  ...... Respondents
                  Through:               None.


CORAM:
HON'BLE MR. JUSTICE VALMIKI J.MEHTA

    To be referred to the Reporter or not? Yes


VALMIKI J. MEHTA, J (ORAL)

1. The challenge by means of this Regular First Appeal filed

under Section 96 of the Code of Civil Procedure, 1908 (CPC) is to the

impugned judgment of the Trial Court dated 18.9.2003 decreeing the suit of

the respondent no.1/plaintiff-bank for recovery of `4,94,308/- jointly and

severally against all the defendants in the suit. The defendants no. 1 and 2

are the appellants in this Court.

2. The facts of the case are that the defendants no. 1 and

2/appellants had a Letter of Credit (LC) in their favour from a German

Bank, and on the representation that the LC would be paid on the due date,

they applied for a packing credit limit with the respondent no.1/plaintiff-

bank. The case of the respondent no.1/plaintiff-bank was that without

actually obtaining sanction, the defendants no. 5 and 6, who were the

employees of the respondent no.1/plaintiff-bank, in collusion with the

defendants no. 1 to 4 got issued a manager's cheque dated 6.12.1985 for a

sum of `3,00,000/-, and which manager's cheque was credited in the

account of the defendants no.3 and 4. The defendant no.3 is the sole

proprietary concern of the defendant no.4. The respondent no.1/plaintiff-

bank alleged fraud and collusion, and, besides taking action under the

criminal law, filed the subject suit for recovery based on Section 70 of the

Indian Contract Act, 1872. Para 5 of the plaint showing benefit derived by

the defendants no. 1 and 2/appellants for payment made by the respondent

no.1/plaintiff-bank to the defendants no. 3 and 4 reads as under:-

"That as submitted above the Manager's cheque was issued in favour of defendant No.3 the sole proprietorship firm of defendant No.4. Defendants No. 3 and 4 having taken the benefit of the said amount and having enriched themselves therewith and/or utilized the said amount are liable to repay the said amount with interest, more so when defendants No.1 and 2 now contend (which is denied) that they had not authorized the release of the said amount to defendants No. 3 & 4."

(emphasis supplied).

3. The respondent no.1/plaintiff-bank therefore claimed a joint

and several decree against the defendants no.1 and 2/appellants, on whose

behalf benefit was received by defendants no. 3 and 4, and also the

defendants no. 5 and 6, its employees with whose collusion the banker's

cheque was prepared.

4. The suit was contested by the appellants/defendants no.1 and 2

stating that there was no collusion between them and the officers of the

respondent no.1/plaintiff-bank for drawing up of the banker's cheque. It

was pleaded that since the payment was made to the defendants no. 3 and 4

by the respondent no.1/plaintiff-bank without packing credit limit being

sanctioned in favour of the appellants/defendants no. 1 and 2, the

respondent no.1/plaintiff-bank acted illegally and therefore was not entitled

to recover the suit amount from the defendant Nos. 1 and 2.

5. After the pleadings were completed, the Trial Court framed the

following issues:-

"1. Whether the present suit has been filed by duly authorized person? OPP

2. Whether the present suit has been filed within a period of limitation? OPP

3. Whether the plaintiff is entitled to a decree of `4,94,308.23p. against defendants alongwith pendente lite and future interest at the rate of 16.5% per annum? OPP

4. Whether the present suit is ad for misjoinder of parties against defendant No.6? OPD

5. Relief."

6. Before I refer to the findings and conclusions of the Trial

Court, in order to show that the plaintiff-bank/respondent no.1 satisfied the

requirements of section 70 of the Indian Contract Act, 1872 by leading

evidence, I would like to refer to para 10 of the affidavit by way of evidence

filed on behalf of the respondent no.1/plaintiff-bank. This para 10 reads as

under:-

"10. That the deponent state that the Plaintiff was deprived of the said sum of `3 lacs by the Defendants. The Plaintiff Bank carries on business of Banking. The amount released/advanced was not given intending to do so gratuitously. Admittedly, Defendant No.3 & 4 enjoyed the

benefit thereof. The plaintiff as such is entitled to the refund of the said amount with interest, at such rates as pet the Plaintiff Bank charges from its customers with respect to the credit facilities."

(emphasis supplied).

7. In addition to the above, it has also come out in the cross-

examination of the defendants no. 1 and 2, defendant no.2 being the sole

proprietor of the defendant no.1, that the defendants no. 1 and 2 knew the

defendants no. 3 and 4. They had business dealings with the defendants

no.3 and 4. Defendants no. 3 and 4 were, in fact, supplying fabric to the

defendant no.1. The relevant portion showing the admissions of the

defendants no. 1 and 2 in their cross-examination reads as under:-

"I knew the defendant No.3 and defendant No.4. I had business dealings with the defendants No.3 & 4. Defendants No. 3 & 4 were supplying fabric to my company i.e. defendant No.1(objected to)."

8. Section 70 of the Indian Contract Act, 1872 reads as under:-

"70. Obligation of person enjoying benefit of non- gratuitous act.- Where a person lawfully does anything for another person, or delivers anything to him, not intending to do so gratuitously, and such other person enjoys the benefit thereof, the latter is bound to make compensation to the former in respect of, or to restore, the thing so done or delivered."

Under Section 70 of the Indian Contract Act, 1872, either a

person derives benefit directly by his receiving the thing or money or on

behalf of such person some other person receives the benefits or monies. In

the present case, there have been made the necessary averment in the plaint

as per Section 70 of the Indian Contract Act, 1872. The affidavit by way of

evidence filed by the respondent no.1/plaintiff-bank, and the relevant

portion of the cross-examination of the defendant no.2 who is the sole

proprietor of defendant no.1, show, that the payment which has been made

to the defendants no.3 and 4 has the effect of the benefit to defendants no. 1

and 2 who have received fabric from the defendants no. 3 and 4, inasmuch

as the liability of the defendants no. 1 and 2 towards the defendants no. 3

and 4 would stand satisfied. The provision of Section 70 of the Indian

Contract Act is contained in Chapter V thereof, and which is a Chapter

pertaining to liabilities created in those situations, where a contract between

the parties does not exist. In spite of the fact that there is no contract,

Section 70 of the Indian Contract Act fastens liability once benefit is either

directly or indirectly received.

I put it to the learned senior counsel for the

appellants/defendants no. 1 and 2 as to whether at any point of time any

letter or notice was sent to the defendants no. 3 and 4 or was any suit filed

against defendants no. 3 and 4 in which the appellants/defendants no.1 and

2 had at least, if not anything else, made averments and allegations of the

defendants no. 3 and 4 deriving benefit under the banker's cheque without

their being any liability of the defendants no. 1 and 2 towards the

defendants no. 3 and 4. Since there is nothing on record before the Trial

Court, learned senior counsel for the appellants had to agree that there is

nothing filed in the Trial Court to show that any such letter or notice was

sent on behalf of the appellants/defendants no. 1 and 2 to defendants no. 3

and 4 or any suit was filed against defendants no. 3 and 4.

9. The Trial Court whereas in para 17 of the impugned judgment

has held that the appellants/defendants no. 1 and 2 had given no instructions

for crediting the amount to the defendants no. 3 and 4, however, in para 19,

the Trial Court held that since direct benefit was granted to the defendants

no. 3 and 4 for and on behalf of the appellants/defendants no. 1 and 2, the

appellants/defendants no. 1 and 2 would be liable to pay the suit amount.

Paras 17 and 19 of the impugned judgment read as under:-

"17. The plaintiff bank had pleaded that the said amount was paid by the plaintiff bank to the defendants No. 3 & 4 for and on behalf of the defendants No.1 & 2,

whereas the same has been disputed b y the defendants No.1 & 2, contending that the defendants No.1 & 2 had not instructed the plaintiff bank to pay the said amount directly to the defendants No.3 & 4. This contention appears to have substantial weight and merit since the plaintiff bitterly failed to prove any instruction given in writing by the defendants No. 1 & 2 to pay the said amount straightway to the defendants No.3 & 4. However, it is not in dispute in view of the pleadings of the record as well as evidence led by both the parties that the defendants No. 1 & 2 had applied for granting the packaging Credit Limit to the tune of `4 lakhs. It is also not in dispute that in order to avail such facility the defendant No. 1 & 2 had also opened a current account by depositing `500/- with the plaintiff bank, but the said amount of `3 Lakhs had neither been credited in the account of the defendants No.1 & 2 for the payment of the same directly to the defendant No. 1 & 2 and for crediting the said amount in the account of the defendant No. 1 & 2 and in the absence of any document proved on record for depositing the said bankers cheque in the account of the defendant No.1 & 2 so opened, I find that the plaintiff bitterly failed to prove the facts that the said amount has either been paid at the instructions of defendants No. 1 & 2 to the defendants No. 3 & 4. Therefore, in those circumstances, I find that the plaintiff bitterly failed to prove its entitlement to recover any amount from the defendants No. 1 & 2, since neither the said amount has been paid to the defendants No. 1 & 2 nor the said amount has been paid at the instructions of the defendant No. 1 & 2, directly to the defendant No. 3 & 4. Merely because the defendants No. 1 & 2 had made the request to grant the Packaging Credit Facility and had opened a current account and d3posited `500/- with the plaintiff bank, does not create any liability to pay the said amount, which had never been paid by the plaintiff bank either to the defendant No. 1 & 2 or upon

the instructions of the defendants No. 1 & 2 to the defendants No. 3 & 4.

19. The then Manager and the Officer while signing the said Manager's Cheque had neither ensured to take any security either from the defendants No. 3 & 4 or from the defendants No. 1 & 2 for releasing the payment, I find that both the defendants No. 5 & 6 are well- intended to grant he benefits to those defendants, directly and indirectly. The defendants No. 5 & 6 have conducted in such a manner that they had facilitated to pay `3 Lakhs, directly to the defendants No. 3 & 4 on behalf of the defendants No. 1 & 2 and therefore, this was the direct benefit granted to the defendants No. 3 & 4 for and on behalf of the defendants No. 1 & 2, without any liability to be repaid by them, if the same is not paid by the defendants No. 1 & 2. So, this is the illegal benefit given by the defendants No. 5 & 6 to the defendants No. 3 & 4. At the same time direct benefit has been given to the defendants No. 1 & 2 as the said payment was made for and on behalf of the defendants No. 1 & 2, though no such written instruction was there, by the payment ultimately has been made for and on behalf of the defendants No. 1 & 2, as admitted by the defendants No. 3 & 4, in their WS and such liability not disputed b y defendants No. 1 & 2. The illegal benefit had been given by the defendants No. 45 & 6 to the defendants No. 1 & 2 by not getting any document executed and signed in that regard, before releasing the said payment to the defendants No. 3 & 4. Therefore, the defendants No. 1 & 2 are also beneficiary to that transaction and by the conduct of the defendants No. 5 & 6, they had proved not only their connivance but also conspiracy to release such payment without securing the proper documents for their repayment and therefore, I find that in that regard liability arises on all the persons who are the beneficiary of such transaction either

directly or indirectly. Therefore, I find that the plaintiff has proved its case against all the six defendants to recover the amount of `Lakhs being the principal amount that was released without procuring the proper documents from the defendants No. 1 & 2 and the defendants No. 3 & 4, respectively."

10. Learned senior counsel for the appellants/defendants no. 1 and

2 very vehemently argued that no instructions were ever given by the

appellants/defendants no. 1 and 2 to the respondent no.1/plaintiff-bank to

make payment to the defendants no. 3 and 4 and therefore the

appellants/defendants no.1 and 2 cannot be held liable. It is also argued that

defendants no. 5 and 6 acted illegally without any packing credit limit being

sanctioned in favour of the defendants no. 1 and 2, and therefore, any

payment which was made to the defendants no. 3 and 4 would be an illegal

payment, not making the appellants/defendants no. 1 and 2 liable. Reliance

is placed by the learned senior counsel for the appellants/defendants no. 1

and 2 upon para 17 as aforesaid and also on para 4 of the impugned

judgment which refers to the pleading of the defendants no. 3 and 4 of the

amount being owed to the defendants no. 3 and 4 by the

appellants/defendants no. 1 and 2.

11. In my opinion, the question which is posed on behalf

appellants/defendants no. 1 and 2 by its learned senior counsel and seeking

to answer such question by reference to para 17 of the impugned judgment,

is an argument which begs the question on which it is based. This I say so

because I have already accepted the fact that there is no contractual

relationship between the respondent no.1/plaintiff-bank and the

appellants/defendants no. 1 and 2 and that appellants/defendants no. 1 and 2

never gave any specific contractual instructions to make payments to the

defendants no. 3 and 4 and which findings are contained in para 17 of the

impugned judgment. However, the appellants/defendants no. 1 and 2 may

not be liable for collusion with the defendants no. 3 and 4, but the fact of

the matter is that there is payment made by the banker's cheque in favour of

the defendants no. 3 and 4 and by which the appellants/defendants no. 1 and

2 have got the benefit. The entire claim of the respondent no.1/plaintiff-

bank in the present case is based not on contract or contractual instruction

qua the manager's cheque/pay order but on Section 70 of the Indian

Contract Act, 1872. I have already re-produced above the para 5 of the

plaint and the para 10 of the affidavit by way of evidence filed on behalf of

the witness, Sh.J.S.Tib on behalf of the respondent no.1/plaintiff-bank. The

necessary requirements of Section 70 of the Indian Contract Act, 1872 are

clearly proved to have been satisfied by the respondent no.1/plaintiff-bank

entitling it to a decree against the appellants/defendants no. 1 and 2 also,

inasmuch as, appellants/defendants no. 1 and 2 have got the benefit of

payment having been made to the defendants no.3 and 4, to whom, as per

the pleading of the defendants no. 3 and 4, and also as per the evidence led

by the respondent no.1/plaintiff-bank, amounts were owed by them. I have

also referred to the fact that it is admitted by the defendant no.2/appellant

no.1 in his cross-examination that there were dealings between the

appellants/defendants no. 1 and 2 and the defendants no. 3 and 4, whereby,

the defendants no. 3 and 4 had supplied fabric to the appellants/defendants

no. 1 and 2.

12. A conclusion of the above is that payment of `3,00,000/- was

made in the favour of defendants no. 3 and 4. This payment was wrongly

made on behalf of the plaintiff-bank/respondent no.1 on account of the

collusion of its officers namely the defendants no. 5 and 6. There were also

contractual dealings between the appellants/defendants no. 1 and 2 on the

one hand as the buyers and defendants no. 3 and 4 as the sellers/suppliers

on the other hand. The defendants no. 3 and 4 have got benefit of payment

in its account of the amount of the banker's cheque, and with respect to

which surely, the appellants/defendants no. 1 and 2 have got the benefit.

The appellants/defendants no. 1 and 2 have led no evidence, and there is no

deposition in the affidavit by way of evidence filed on behalf of the

defendant no.2/appellant no.1, that the appellants/defendants no. 1 and 2

have not received any benefit on account of payment having been made by

the plaintiff-bank/respondent no.1 to the defendants no. 3 and 4. Surely, the

minimum which the appellant no.1/defendant no.2 ought to have done in

view of the aforesaid pleading and evidence led on behalf of the plaintiff-

bank/respondent no.1, was at least to make an averment in the deposition

which was made that they have received no benefit directly or indirectly on

account of any payment having been made by the plaintiff-bank/respondent

no.1 to the defendants no. 3 and 4. There is, however, not even a whisper to

this effect in the affidavit by way of evidence filed on behalf of the

appellant no.1/defendant no.2.

13. A civil case is decided on balance of probabilities. In the facts

of the present case it has been established on the basis of preponderance of

probabilities that effect of payment which has been made by the respondent

no.1/plaintiff-bank to the defendants no. 3 and 4, though on account of

illegal collusion of its officers, defendants no. 5 and 6, is that benefit is

derived by the appellants/defendants no.1 and 2, who are therefore jointly

and severally liable, as rightly held by the Trial Court in para 19 of the

impugned judgment.

14. In view of the above, I do not find any error in the impugned

judgment, which calls for interference by this Court in the appeal.

15. In view of the above, there is no merit in the appeal, which is

accordingly dismissed, leaving the parties to bear their own costs.

VALMIKI J. MEHTA, J JANUARY 30, 2012 ak

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter