Citation : 2013 Latest Caselaw 1429 Del
Judgement Date : 22 March, 2013
* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ RFA No.246/2012
% March 22, 2013
M/S. JINDAL REALCON PVT LTD & ORS ..... Appellants
Through: Mr. Sanjeet Trivedi, Advocate.
versus
M/S. LAXMI NARAIN RAM DASS & CO ..... Respondent
Through: Mr. A.K. Gupta, Advocate.
CORAM:
HON'BLE MR. JUSTICE VALMIKI J. MEHTA
To be referred to the Reporter or not?
VALMIKI J. MEHTA, J (ORAL)
C.M. No.2689/2013(under Order 41 Rule 27 CPC)
This is an application filed under Order 41 Rule 27 of Code
of Civil Procedure, 1908 (CPC). This application is filed by the
respondent in the appeal and who was the plaintiff in the trial Court. Suit
of the plaintiff was decreed for recovery of money. There is no cross-
appeal by the respondent/plaintiff under Order 41 Rule 27 CPC. In the
absence of substantive appeal, interim application in the nature of Order
41 Rule 27 CPC cannot lie.
This application is accordingly dismissed.
Crl. M.A. No.1962/2013
Dismissed as not pressed.
C.M. Nos.15580/2012 (under Order 41 Rule 21 CPC) and 15581/2012(condonation of delay)
This applications are allowed and the appeal has been re-
heard.
+ RFA No.246/2012
1. It is also agreed between the counsel for the parties that there
is a typing mistake in the order dated 31.5.2012 inasmuch as the principal
suit amount was not Rs.15 lacs but Rs. 3 lacs.
2. The only limited issue which is urged on behalf of the
appellants/defendants and which was also urged when the earlier
judgment was passed on 31.5.2012, is for reduction of interest including
pendente lite and future interest.
3. I may note that the suit was filed under Order 37 CPC. The
appellants/defendants were given conditional leave to defend subject to
deposit of the amount, however, this condition was not complied with and
hence the suit was decreed as prayed for in the plaint.
4. In my opinion, during the pendency of the suit, it is the
Court which has necessary powers under Section 34 CPC to award a
particular rate of interest depending on the facts and circumstances of the
case. The power to award interest under Section 34 CPC is not restricted
by any clause in any agreement. Of course, I may hasten to add that no
documents are part of the record of the trial Court whereby the
respondent/plaintiff has shown what is the rate of interest payable prior to
filing of the suit. Respondent/plaintiff however did aver in para 12 of the
plaint about the entitlement to 10% interest in accordance with the form
filled however in the leave to defend application, this aspect was denied
by the appellants/defendants. In spite of the fact that rate of interest of
10% was denied, the respondent-plaintiff did not choose to file the form
or any other document showing entitlement to interest @ 10% per annum
simple till payment after the demand is made upon the
appellants/defendants.
5. The Supreme Court in a line of judgments has held that in
view of changed economic scenario where there has been consistent fall
in rates of interest, Courts must in accordance with the changed
circumstances grant lesser rates of interest. These judgments of the
Supreme Court are Rajendra Construction Co. v. Maharashtra Housing
& Area Development Authority and others, 2005 (6) SCC 678,
McDermott International Inc. v. Burn Standard Co. Ltd. and others,
2006 (11) SCC 181, Rajasthan State Road Transport Corporation v.
Indag Rubber Ltd., (2006) 7 SCC 700, Krishna Bhagya Jala Nigam
Ltd. v. G.Harischandra, 2007 (2) SCC 720 & State of Rajasthan Vs.
Ferro Concrete Construction Pvt. Ltd (2009) 3 Arb. LR 140 (SC).
6. Accordingly, in view of ratio of the judgments of the
Supreme Court in the aforesaid cases, the respondent/plaintiff will be
entitled to pendente lite and future interest till payment @ 9% per annum
simple.
7. The issue now remains is the claim of pre-suit interest. The
Division Bench of this Court in the judgment reported as Pandit Munshi
Ram Associates vs. DDA 2010 (9) AD (Delhi) 313 has held that Courts
are entitled to interfere with high rates of interest with respect to pre suit
period if the rates of interest are very high, because such rates of interest
will be violative of public policy.
8. In view of the aforesaid discussion, so far as the fact of
pendente lite and future interest is concerned, the respondent/plaintiff will
be entitled to interest @ 9% per annum simple, however, the issue as to
the rate of pre-suit interest cannot be decided either way in the absence of
any documentary evidence in the trial Court record with respect to what
was the contractual rate of interest. Though I have already dismissed the
application under Order 41 Rule 27 CPC filed by the respondent/plaintiff
inasmuch as there is no substantive appeal or cross appeal filed by the
respondent/plaintiff, however, since the difference is only of interest of
1%, I am of the opinion that the interest of justice will be served if the
respondent/plaintiff is granted interest @ 10% per annum simple for the
pre-suit period on the amount of Rs.3 lacs from 7.11.2007 till the date of
filing of the suit.
9. Accordingly, the appeal is partly allowed by modifying the
impugned judgment and decree whereby the respondent/plaintiff will be
entitled to interest @ 10% per annum simple from the
appellants/defendants from 7.11.2007 (being the date of demand of
booking amount by the respondent/plaintiff) till the date of filing of the
suit, and thereafter for the pendente lite and future period, the
respondent/plaintiff will be entitled to interest @ 9% per annum simple
till payment of the decretal amount by the appellants/defendants. The rest
of the impugned judgment and decree stands. The concession in the rate
of interest as per today's judgment will be available in case the
appellants/defendants make payment in terms of today's judgment within
a period of 12 weeks from today, and if payment is not made within the
aforesaid period the original judgment and decree will stand revived. It is
clarified that if the appellants/defendants have already paid amounts to
the respondent/plaintiff, then, the said amounts will be taken as
adjustment of the amounts which are payable to the respondent/plaintiff
in terms of today's judgment.
10. Appeal is therefore partly allowed as stated above, leaving
the parties to bear their own costs of this appeal.
VALMIKI J. MEHTA, J MARCH 22, 2013 Ne
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!