Citation : 2015 Latest Caselaw 6229 Del
Judgement Date : 24 August, 2015
$~70
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Judgment delivered on: 24.08.2015
+ FAO (OS) 479/2015
HOTEL QUEEN ROAD .... Appellant
versus
M/S ROYAL TRADERS LTD & ANR ..... Respondents
Advocates who appeared in this case:
For the Appellant : Mr Sudhir Nandrajog, Sr Advocate with Ms Aditi
Gupta, Advocates.
For the Respondents : None.
CORAM:-
HON'BLE MR JUSTICE BADAR DURREZ AHMED
HON'BLE MR JUSTICE SANJEEV SACHDEVA
JUDGMENT
BADAR DURREZ AHMED, J (ORAL)
CM No.16507/2015 (exemption)
Exemption is allowed subject to all just exceptions.
CM No.16506/2015 (for condonation of delay in re-filing the appeal)
The delay in re-filing the appeal is condoned.
The application stands disposed of.
FAO (OS) 479/2015
1. This appeal is directed against the order dated 21.04.2015 passed
by a learned Single Judge of this Court in OA 67/2015. The grievance of
the appellant is that the appellant's application under Order I Rule 10 of
the Code of Civil Procedure, 1908, seeking impleadment of one Mr R.P.
Mittal, has been dismissed by the Joint Registrar and even the appeal
therefrom, being OA No. 67/2015, has been rejected by the learned
Single Judge by virtue of the impugned order dated 21.04.2015.
2. According to Mr Nandrajog, the learned senior counsel appearing
on behalf of the appellant, the said Mr R.P. Mittal ought to have been
added as a party in the subject suit. He submitted that although, the said
Mr Mittal may not be a necessary party, as the plaintiff does not claim
any relief against him, he would certainly be a proper party. He submitted
that a proper adjudication of all the issues cannot be done in the absence
of Mr R.P. Mittal.
3. It is the case of the appellant that there was collusion between the
respondents and the said Mr R.P. Mittal, whereby the monies so advanced
by the respondents to the appellant Company were defalcated by Mr R.P.
Mittal, being a Director in the appellant Company. He submitted that
because of this fraud, the appellant Company has been put to a great loss.
In fact, the submission of Mr Nandrajog is that the money, which was
advanced to the appellant Company, was only a devise adopted by Mr
R.P. Mittal to later withdraw the amount in his own name. The
personality of the appellant Company was only used as a cloak for this
transaction. It is in this context that Mr Nandrajog submits that presence
of Mr R.P. Mittal as a party would be required for proper and full
adjudication of the disputes.
4. The learned Single Judge has examined the matter and has
concluded that the appellant is a Company incorporated under the
Companies Act, 1956 and has a distinct personality of its own, which is
entirely separate from that of its Directors. Mr R.P. Mittal was one of the
Directors of the appellant Company and if he had made certain illegal
transactions which were against the interest of the appellant Company,
the same was an issue between the appellant Company and him in his
capacity as a Director with which the plaintiff had no concern. The
learned Single Judge was of the view that whether any act of misfeasance
was committed by R.P.Mittal in his capacity as a director of the company
or not would not, in any manner, affect the subject matter of the present
suit which was one for recovery of an amount which had allegedly been
paid by the plaintiff to the defendant company through cheques. We are
in agreement with the observations and conclusions arrived at by the
learned Single Judge. It is for the plaintiff/respondent to establish its case
for claiming recovery of the amounts advanced by it. The claim is
against the defendant/appellant Company and in defending that claim the
defendant/appellant Company has obviously filed its written statement.
The plaintiff will have to establish its case and the inter se disputes
between the defendant/appellant Company and the said Mr R.P. Mittal
would not come in the way of the disputes between the
appellant/defendant and the plaintiff/respondent. We are in complete
agreement with the conclusion arrived at by the learned Single Judge that
the said Mr R.P. Mittal would neither be a necessary nor a proper party in
the facts of the present case.
5. The appeal has no merit. The same is dismissed. There shall be no
order as to costs.
BADAR DURREZ AHMED, J
SANJEEV SACHDEVA, J AUGUST 24, 2015 st
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!