Thursday, 30, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Hardeep Bajaj vs Icici Bank Ltd.
2013 Latest Caselaw 143 Del

Citation : 2013 Latest Caselaw 143 Del
Judgement Date : 9 January, 2013

Delhi High Court
Hardeep Bajaj vs Icici Bank Ltd. on 9 January, 2013
Author: G.P. Mittal
*         IN THE HIGH COURT OF DELHI AT NEW DELHI

                                                    Date of decision: 9th January, 2013
+         CRL.REV.P. 11/2013

          HARDEEP BAJAJ                                  ..... Petitioner
                       Through:              Mr. Akil Rataeeya, Adv.

                       versus

          ICICI BANK LTD.                                 ..... Respondent
                        Through:             Nemo.

          CORAM:
          HON'BLE MR. JUSTICE G.P.MITTAL

                                    JUDGMENT

G. P. MITTAL, J. (ORAL) Crl.MA No.227/2013 (delay)

1. There is a delay of 8 days in filing the Petition.

2. For the reasons as stated in the Application, the delay of 8 days in filing the Petition is condoned.

3. The Application is allowed.

CRL.REV.P. 11/2013 and Crl.MA 228/2013 (stay)

4. The Petitioner approached the Respondent ICICI Bank Limited for grant of some credit facility. The Respondent Bank acceded to the Petitioner's request and granted him credit facility to carry out the business of his sole Proprietorship firm Bajaj Machinery Stores. The Petitioner undertook to pay the outstanding amount to the Respondent Bank as due and payable from time to time. In discharge of part of his debts/liability towards the Respondent Bank, the Petitioner issued a

cheque for amount of `15 lacs bearing No.097644 dated 02.01.2010 drawn on Canara Bank in favour of the Respondent. When the cheque was presented for encashment, the same was dishonoured with the remarks "fund insufficient." A demand notice issued under Section 138 of the Negotiable Instruments Act, 1881 (the N.I.Act) remained unheeded compelling the Respondent Bank to file a Complaint under Section 138 read with Section 141 of the N.I.Act.

5. The learned Metropolitan Magistrate (MM) took cognizance of the complaint and issued summons to the Petitioner for his appearance. During pendency of the Complaint case, it was referred to the Mediation Centre, Dwarka Courts, New Delhi where on 26.05.2012 the parties entered into an amicable settlement whereby the Petitioner agreed to pay a sum of ` 9.08,800/- in full and final settlement of the Claim of the Respondent Bank in monthly installments of `1,50,000/- commencing from 26.05.2012. The last installment of `1,58,800/- was to be paid on 26.10.2012.

6. The Petitioner did not honour the settlement. His plea is that on 07.06.2012 he was admitted in Sir Ganga Ram Hospital where angioplasty was done and he was discharged from the hospital on 11.06.2012. A perusal of the photocopies of the documents from Sir Ganga Ram Hospital testifies that the Petitioner did undergo angioplasty on 08.06.2012. He was advised rest for three weeks w.e.f. 11.06.2012.

7. On 25.08.2012, the Petitioner approached the learned MM for modifying the settlement dated 26.05.2012 reached between the parties and waiving the costs of `5,000/- imposed by an order dated

16.08.2012. The learned MM noticed that the Petitioner had violated the successive undertakings given by him. It was observed that the Petitioner failed to pay a sum of `1 lac also in view of his revised undertaking and had brought a demand draft for just `17,000/- on 25.08.2012. The Court further noticed that the Petitioner committed breach of the undertaking given by him on 26.05.2012, 26.06.2012, 01.08.2012 and 16.08.2012. Admittedly, the Petitioner had to be suddenly admitted in the hospital only on 07.6.2012. He was discharged from the hospital on 11.06.2012. Knowing his condition fully well, the Petitioner gave undertakings dated 26.06.2012, 01.08.2012 and 16.08.2012. The learned MM noticed that there was no change of circumstances since the previous undertakings (right from 26.06.2012) and thus, the application for modification of the settlement dated 26.05.2012 was dismissed with adjournment costs of `25,000/-.

8. The Petitioner unsuccessfully challenged the order dated 25.08.2012 before the learned ASJ.

9. It is true that the Court has to be sympathetic to a litigant particularly when he/she suddenly suffers some ailment. In the instant case, the Petitioner was admitted in the hospital on 07.06.2012 and was discharged on 11.06.2012. The entire amount of `9,08,800/- was payable by the Petitioner in six installments and the last installment of `1,58,800/- was payable on 26.10.2012. We are in the month of January, 2013. Out of sum of `9,08,800/-, the Petitioner has paid only a sum of `2.5 lacs which sufficiently reflects the conduct of the Petitioner. On an amount of `9,08,800/- adjournment costs of

`25,000/- particularly by moving an application to change the terms of settlement cannot be said to be exorbitant and excessive.

10. Once the settlement reached is accepted by the Court or an undertaking is given, it becomes binding on the parties. Moreover, the Petitioner's conduct does not entitle him of any indulgence.

11. In my view, there is no illegality or irregularity in the order dated 25.08.2012 passed by the learned MM and order dated 28.09.2012 passed by the learned ASJ.

12. The Petition is dismissed being devoid of any merit.

13. Pending Applications, if any, stand disposed of.

(G.P. MITTAL) JUDGE JANUARY 09, 2013 vk

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

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

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter