Citation : 2013 Latest Caselaw 4369 Del
Judgement Date : 24 September, 2013
* IN THE HIGH COURT OF DELHI AT NEW DELHI
Date of decision: 24th September, 2013.
+ RFA 199/2012
BHARAT CHAUDHARY ..... Appellant
Through: Mr. Mohd. Shariq, Adv. for Mr.
Shahid Ali, Adv.
Versus
DEEPA GUPTA & ANR ..... Respondents
Through: Mr. Rashid Hashmi, Adv.
AND
+ RFA 248/2012
BHARAT CHAUDHARY ..... Appellant
Through: Mr. Rahul Jain, Adv.
Versus
SHARAD GUPTA ..... Respondent
Through: Mr. Rashid Hashmi, Adv.
CORAM:
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW
RAJIV SAHAI ENDLAW, J.
1. The appellant in both the appeals is the same. The respondent/s in the
two appeals are closely related to each other.
2. Both appeals challenge the money decree in the suits instituted by the
respective respondent(s) against the appellant. While RFA No.199/2012
impugns the judgment and decree dated 6th January, 2012 of the Court of the
Additional District Judge (ADJ) (Central) 12, Tis Hazari Courts, Delhi in
Case No.400/2009 (Unique Case ID No.02401C5966552004), of recovery
of Rs.6,91,200/- with simple interest at 15% per annum from 25 th
December, 2001 till the date of decree and future simple interest at 15% per
annum on the principal amount of Rs.6,91,200/- and interest due till the date
of decree, RFA No.248/2012 impugns the judgment and decree dated 27 th
September, 2006 of the Court of ADJ, Delhi in Suit No.3/2004 of recovery
of Rs.1,87,723/- with interest at the rate of 24% per annum from the date of
filing of the suit till realization, both against the appellant.
3. RFA No.199/2012 is not accompanied with any application for stay
of execution. Notice thereof was issued and the same was vide order dated
6th December, 2012 admitted for hearing in due course as per seniority.
4. RFA No.248/2012 was accompanied with an application for
condonation of 1978 days delay in filing the same. The said appeal along
with the application for condonation of delay came for consideration on 1 st
June, 2012, when the file of RFA No.199/2012 was also requisitioned in the
Court. Mr. G.L. Rawal, Senior Advocate (wrongly recorded as Mr. P.K.
Rawal, Sr. Adv.) appearing for the appellant on that date informed the Court
that the endeavour of the appellant was to pay amounts to the respondent(s),
however, the rate of interest be scaled down from 24% to 12% per annum
for pendente lite and future; he also offered to deposit Rs.2 lakhs in the
Court and undertook to deposit the balance decretal amount of Rs.1,87,723/-
along with pendente lite and future interest at 12% per annum, also on or
before 31st July, 2012. The senior counsel then appearing for the appellant
also stated that the appellant was agreeable to pay the decretal amount of
Rs.6,91,200/- subject matter of RFA No.199/2012 along with simple interest
at 7½% per annum from 25 th December, 2001 till payment.
5. On the aforesaid statement of the senior counsel for the appellant on
1st June, 2012, notice of the application for condonation of 1978 days delay
in filing RFA No.248/2012 was issued, and which otherwise the Court
appears to have been not inclined to issue. Rather, recording the willingness
of the appellant to pay the amounts as aforesaid, the execution proceedings
which were stated to be pending were also stayed.
6. The appellant has deposited a total amount of Rs.3,80,420/- in RFA
No.248/2012.
7. Vide subsequent order dated 17 th July, 2013 in RFA No.248/2012, on
the failure of the respondent therein to appear, the delay of 1978 days delay
in preferring the appeal was condoned and the interim order made absolute
till the disposal of the appeal.
8. RFA No.248/2012 was listed yesterday i.e. 23 rd September, 2013
when the counsel for the respondent(s) in both the appeals appeared and
invited attention to the order dated 1st June, 2012 (supra) and stated that the
respondent(s) are willing to settle the dispute subject matter of both appeals,
subject to the principal amount in both appeals being paid by the appellant
together with interest at 12% per annum.
9. Accordingly, the file of RFA No.199/2012 was also requisitioned.
10. However, the counsel appearing yesterday for the appellant stated that
he was the counsel for the appellant in RFA No.248/2012 only and was not
the counsel for the appellant in RFA No.199/2012.
11. Finding Mr. G.L. Rawal, Senior Advocate to have appeared on behalf
of the appellant in both the appeals, it was enquired from the counsel
appearing yesterday for the appellant as to how such a stand of the appellant
being represented by different counsels in the two appeals could be taken
and smelling an attempt by the appellant to, after making the statement on
1st June, 2012 to pay the principal amount in both the appeals wriggle out of
the said statement after having availed the benefit of having made such
statement, the presence of the appellant and of Mr. G.L. Rawal, Senior
Advocate was requested in the Court today.
12. None appeared for the appellant on the first call. On the second call,
Mr. Rahul Jain, Advocate who had appeared for the appellant yesterday
along with Mohd. Shariq, Advocate for Mr. Shahid Ali, Advocate for the
appellant in RFA No.199/2012, appeared. Mr. Rahul Jain, Advocate stated
that he had contacted the appellant but the appellant was out of station and
was thus unable to appear and sought adjournment. Mr. Mohd. Shariq
Advocate for the appellant in RFA No.199/2012 stated that the said appeal
had been admitted and ordered to be listed in due course and he was thus not
aware why the case is listed today.
13. On enquiry, as to the presence of Mr. G.L. Rawal, Senior Advocate,
Mr. Rahul Jain stated that he had asked the appellant only to communicate
to Mr. G.L. Rawal, Senior Advocate.
14. Finding the aforesaid state of affairs to be totally unsatisfactory, the
matter was kept after lunch and Mr. Rahul Jain, Advocate asked to inform
Mr. G.L. Rawal, Senior Advocate.
15. Mr. G.L. Rawal, Senior Advocate though has appeared after lunch but
states that he was briefed to appear on 1st June, 2012 when the appellant was
also present in person and had made statements as recorded in the order of
that date under instructions from the appellant.
16. Mr. Rahul Jain, Advocate also had yesterday stated that the appellant
was present in the Court on 1st June, 2012.
17. Mohd. Shariq, Advocate appearing for the appellant in RFA
No.199/2012 again feigns ignorance.
18. A perusal of the Vakalatnamas filed in the two appeals shows the
Vakalatnama of Mr. Kuljeet Rawal and Mr. Rajesh Rawal, Advocates to
have been first filed in RFA No.199/2012 and Vakalatnama of Mr. Shahid
Ali and Mohd. Shariq, Advocates to have been filed on behalf of the
appellant on 10th September, 2012. However, neither any discharge of Mr.
Kuljeet Rawal and Mr. Rajesh Rawal, Advocates was taken nor have Mr.
Kuljeet Rawal and Mr. Rajesh Rawal, Advocates given any 'no objection'
to the filing of the Vakalatnama of Mr. Shahid Ali and Mohd. Shariq,
Advocates. Interestingly, though Vakalatnama of Mr. Shahid Ali and
Mohd. Shariq, Advocates is filed on 10th September, 2012 but on 13 th
September, 2012 as well as 6 th December, 2012, Mr. Kuljeet Rawal along
with Mr. Shahid Ali, Advocates appeared in RFA No.199/2012 on behalf of
the appellant.
19. A perusal of the file of RFA No.248/2012 shows Vakalatnama of Mr.
Amit Sharma and Mr. Rahul Jain, Advocates on behalf of the appellant.
However when RFA No.248/2012 came up before this Court on 1st June,
2012, it was not Mr. Rahul Jain or Mr. Amit Sharma, Advocates who
appeared along with Mr. G.L. Rawal, Senior Advocate but it was Mr.
Rajesh Rawal, Advocate who appeared along with Mr. G.L. Rawal, Senior
Advocate. On subsequent dates also, it was either Mr. Rajesh Rawal,
Advocate or Mr. G.L. Rawal, Senior Advocate along with Mr. Rahul Jain,
Advocate, who appeared for the appellant.
20. The aforesaid shows that, different counsels i.e. Mr. Mohd. Shariq in
RFA No.199/2012 and Mr. Rahul Jain, in RFA No.248/2012 appearing
today for the appellant in the two appeals is a pretence, only to wriggle out
the statements made by the counsel appearing on 1st June, 2012 and taking
advantage whereof discretionary reliefs were obtained from the Court.
21. A clear case of abuse of the process of the Court is made out.
However, I am refraining from initiating any action therefor.
22. The appellant on 1st June, 2012, as recorded in order of that day,
admitted the liability for the principal amount in both the decrees. As far as
the interest is concerned, the same is always in the discretion of the Court.
The impugned judgments and decrees award interest at a much higher rate
than which the counsel for the respondent(s) has offered to accept. Though
in the light of the conduct aforesaid of the appellant, the appeals are liable to
be dismissed but since the counsel for the respondent(s) had yesterday stated
that the respondent(s) are willing to accept interest at the rate of 12% per
annum, and which is found appropriate, it is deemed expedient to dispose of
both these appeals with the following directions:
(i) RFA No.248/2012 is partly allowed, in view of admission of
liability in the principal amount, the challenge thereagainst is
dismissed and in view of concession of respondent as to rate of
interest the decree is modified, by changing the rate of interest to 12%
per annum;
(ii) the decretal amount deposited by the appellant in RFA
No.248/2012 together with interest, if any, accrued thereon be
forthwith released by the Registry in favour of the respondent therein
in full and final satisfaction of the decree under challenge therein;
(iii) RFA No.199/2012, in view of admission of the appellant of
liability in the principal amount is dismissed insofar as challenges the
decree for the principal amount; in view of the concession of the
respondents, which is conditional, an opportunity is given to the
appellant to pay the principal amount with interest at 12% per annum;
however if the appellant does not avail of opportunity, no error is
found in the decree qua interest and the appeal insofar as challenges
rate of interest is dismissed;
(iv) an opportunity is given to the appellant in RFA No.199/2012
to, within four weeks hereof, pay the principal amount of
Rs.6,91,200/- together with simple interest at 12% per annum from
25th December, 2001 till the date of payment to the respondents
therein, if the said amount is paid, the said decree shall also stand
satisfied;
(v) however, if the appellant fails to pay the aforesaid amount in
RFA No.199/2012 within the time stipulated therefor, RFA
No.199/2012 shall stand dismissed; and,
(vi) I am refraining from imposing any costs on the appellant.
Decree sheet be drawn up.
RAJIV SAHAI ENDLAW, J SEPTEMBER 24, 2013 bs..
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!