Citation : 2017 Latest Caselaw 6776 Del
Judgement Date : 28 November, 2017
* IN THE HIGH COURT OF DELHI AT NEW DELHI + CS(COMM) Nos.421/2016 & 424/2016 % 28th November, 2017 1.
CS(COMM) No.421/2016
M/S VYSYA LEASING & FINANCE LTD. ..... Plaintiff Through: Mr. Vidit Gupta, Advocate with Mr. Harleen Singh, Advocate.
versus
M/s AMRIT LAL BAJAJ & CO. & ANR. ..... Defendants Through: Mr. Manu Nayar, Advocate with Mr. Vishwas Sethi, Advocate, Mr. Kunal Soni, Advocate, Ms. Radhika Arora, Advocate and Ms. Meenakshi Bhatia, Advocate.
2. CS(COMM) No.424/2016
M/s VYSYA LEASING & FINANCE LTD. ..... Plaintiff Through: Mr. Vidit Gupta, Advocate with Mr. Harleen Singh, Advocate.
versus
M/s AMRIT LAL BAJAJ & CO. & ANR. ..... Defendants Through: Mr. Manu Nayar, Advocate with Mr. Vishwas Sethi, Advocate, Mr. Kunal Soni, Advocate, Ms. Radhika Arora, Advocate and Ms. Meenakshi Bhatia, Advocate.
CORAM:
HON'BLE MR. JUSTICE VALMIKI J.MEHTA
To be referred to the Reporter or not? YES
VALMIKI J. MEHTA, J (ORAL)
(I) I.A. No.15039/2016 (under Order VI Rule 17 CPC) filed by legal heir no.1 of deceased defendant no.2 in CS(COMM) No.421/2016
I.A. No.15037/2016 (under Order VI Rule 17 CPC) filed by legal heir no.1 of deceased defendant no.2 in CS(COMM) No.424/2016
(II) I.A. Nos.12315/2016 & 10097/2017 (under Order XI Rule 12 and 14 CPC read with Section 151 CPC) filed by legal heir of deceased defendant no.2 in CS(COMM) No.421/2016 I.A. Nos.12435/2016 & 10093/2017 (under Order XI Rule 12 and 14 CPC read with Section 151 CPC) filed by legal heir of deceased defendant no.2 in CS(COMM) No.424/2016 (III) I.A. No.10098/2017 (under Section 30 CPC read with Order XVI Rule 14 CPC) by legal heir no.1 of deceased defendant no.2 in CS(COMM) No.421/2016 I.A. No.10094/2017 (under Section 30 CPC read with Order 16 Rule 14 CPC) by legal heir no.1 of deceased defendant no.2 in CS(COMM) No.424/2016 (IV) I.A. No.2371/2017 (under Section 151 CPC) by plaintiff in CS(COMM) No.421/2016 I.A. No.2373/2017 (under Section 151 CPC) by plaintiff in CS(COMM) No.424/2016
1. By this order, the aforesaid applications at SI Nos. (I) to
(III) filed by one of the defendants in the suit are being disposed of.
The applications filed by plaintiff at SI No. (IV) are also being
disposed of. Defendants in the suit are legal heirs of the original
defendant no.2/Sh. Rajesh Bajaj - a stock broker. Defendant no.1 in
the suit was the sole proprietorship concern of Sh. Rajesh Bajaj
namely M/s Amrit Lal Bajaj & Co. Sh. Rajesh Bajaj was sued as
defendant no.2 in the suit. On the death of Sh. Rajesh Bajaj, his legal
heirs have been substituted and who are the present defendants in the
suit. The applications at SI Nos. (I) to (III) are filed by Mrs. Sapna
Bajaj, the wife of late Sh. Rajesh Bajaj/defendant no.2 and who is
impleaded as legal heir no.1 of the deceased Sh. Rajesh Bajaj.
2. CS(COMM) No.421/2016 is a suit for recovery of Rs.14
lacs along with interest. CS(COMM) No.424/2016 is a suit for
recovery of Rs.1.52 crores along with interest. The original numbers
of the suits were CS(OS) Nos.549/2007 and 2010/1997. The plaintiff
in both the suits is the same namely M/s Vysya Leasing & Finance
Ltd. By the suits, recovery of the amounts are sought on account of
the plaintiff/company having sold certain shares of companies under a
package deal to the original defendant no.2/Sh. Rajesh Bajaj. For the
sale price, the defendant no.2/Sh. Rajesh Bajaj had issued cheques
which were dishonoured, and hence the subject suits came to be filed.
3. Both the suits were filed way back in the year 1997 with
CS(OS) No.549/2007 being filed in District Court but was called for
decision to this Court by consolidating the same with the suit being
CS(OS)No.2010/1997 i.e new CS(COMM) No.424/2016. Numbering
of the suits given in this Court earlier have changed on account of the
suits being commercial matters and therefore on passing of
Commercial Courts, Commercial Division and Commercial Appellate
Division of High Courts Act, 2015 fresh numberings were given to
these two suits by categorizing the suits as commercial matters.
4. So far as CS(COMM) No.424/2016 is concerned, the
cheque which was issued by Sh. Rajesh Bajaj was cheque no. 279628
dated 1.9.1994 for the amount of Rs.1.10 crores. As regards CS
(COMM) No.421/2016 the cheque which was issued was cheque no.
279649 dated 23.9.1994 for Rs 10 lacs. Both the cheques were drawn
on Citi Bank, New Delhi.
5. As per the written statement filed by Sh. Rajesh Bajaj in
both the suits, the main defence which was taken was that the subject
cheques were given in blank to the plaintiff only as collateral security
and that in fact the plaintiff was not the owner of the subject shares
which were said to be sold to defendant no.2/Sh. Rajesh Bajaj. It was
also pleaded that the suits are not maintainable because it was when
the ticket of Sh. Rajesh Bajaj/stock broker was sold of the Delhi Stock
Exchange, it was then that the amounts of the suits had to be
recovered.
6. The following issues are framed in both the suits:-
"1. Whether the dis-honoured cheques forming the basis of each suit were issued by the defendant to the plaintiff for consideration pleaded? OPP
2. Whether the agreement, in consideration of which the plaintiff claims that the cheques were issued is illegal and barred by law and if so to what effect? OPD
3. Whether the cheques were given in blank by the defendant to the plaintiff and by way of security only and were not to be used? OPD
4. Whether the plaintiffs are stopped from suing for the reason of having not made their claims at the time of sale by the defendant of its ticket of the stock exchange? OPD
5. To what amount, if any, are the plaintiffs in each suit entitled to? OPP
6. If the plaintiffs are found entitled to any amount, whether the plaintiffs are entitled to interest thereon and if so at what rate and for what period? OPD
7. Relief."
I note that issues in both the suits are identical.
7. The applications which are being disposed of by this
order are connected to each other because by the applications seeking
amendment of the written statement one of the issues now sought to be
added is that the plaintiff/company by the name of M/s. Vysya
Leasing and Finance Ltd did not exist when the subject cheques were
issued in September, 1994 and therefore the defendants were to plead
that the cheques could not have been towards the liability of the
plaintiff/company which by its name as stated in the plaint did not
exist in September, 1994 and that therefore cheques which have been
issued in the name of the plaintiff/company in September, 1994 are
clearly a fraud upon the defendants. The applications filed for
production of the documents or for preserving of the documents by the
defendants are the documents to substantiate the aforesaid amendment
which is sought in the written statement. The applications which are
filed by the plaintiff/company are for changing of the name of the
plaintiff/company from M/s Vysya Leasing & Finance Ltd to M/s
KMG Leasing and Advances Ltd., and which is a mere change of
name.
8. At the outset, it is required to be noted that the
applications which have been filed by the defendants have been filed
after evidence of both the parties have been completed and suit was
fixed in the category of „Finals‟ for final arguments.
9. By the amendment applications, the defendants seek to
add the following paras in the written statement:-
"10. That further during the pendency of the present suit, the plaintiff company ceased to exist with effect from 26.2.2002 and a new company had been incorporated by the name of KMG Leasing and Advances Ltd. that the plaintiff examined himself as a witness on 17.3.2011 but did not disclose about the incorporation of new company instead of the plaintiff deposed upon the basis of resolutions passed by M/s Vysya Leasing and Finance Limited and not by the new company i.e. KMG Leasing and Advance Ltd. the plaintiff has intentionally played a fraud upon this Hon‟ble Court by concealing material information. That further during the pendency of the present suit, the plaintiff company cease to exist with effect from 26.2.2002 and a new company had been incorporated by the name of KMG Leasing and Advances Ltd. that the plaintiff examined himself as a witness on 17.3.2011 but did not disclose about the incorporation of new company instead of the plaintiff deposed upon the basis of resolutions passed by M/s Vyasa Leasing And finance limited and not by the new company i.e. KMG Leasing and Advance Ltd. the plaintiff has intentionally played a fraud upon this Hon‟ble Court by concealing material information. When the evidence was recorded of the plaintiff on 17.3.2011, the plaintiff company which was not in existence but this material information was concealed by the plaintiff till date even after conclusion of the evidence of the parties.
11. That the plaintiff company was not in existence at the time of alleged cause of action which relates to Sept 1994 as reflected in para 35 of the plaint. The plaintiff company M/s Vyasa Leasing and Finance Ltd came into existence in 26.8.1996 as per in incorporation certificate dt. 26.8.1996 issued by a Registrar of Companies. That on the said ground itself the plaint is liable to be rejected under order 7 rule 11 CPC. Plaintiff and its directors are liable to be prosecuted under section 340 Cr.P.C.
12. That the legal heirs of deceased defendant no.2 are not liable to pay the alleged suit claim and in terms of section 50 and 52 CPC."
10. The first amendment which is sought by the defendants is
that the cheques issued are a fraud upon the defendants and in fact the
subject cheques could not have been issued in the name of the
plaintiff/company because the plaintiff/company called as M/s Vysya
Leasing and Finance Ltd did not exist in September, 1994. To buttress
this argument defendants have relied upon the incorporation certificate
in the name of M/s Vysya Leasing and Finance Ltd which is of the
year 1996. It is therefore argued that if M/s Vysya Leasing and
Finance Ltd, i.e the plaintiff/company, came into existence only in the
year 1996 whereas the earlier name of the plaintiff/company was M/s
Vysya Leasing Limited, therefore there did not arise the issue of
giving any cheques by the original defendant no.2/Sh. Rajesh Bajaj in
the name of a company M/s Vysya Leasing and Finance Ltd and by
which name the plaintiff/company did not at all exist in September,
1994 when the subject cheques were issued. Defendants also have
relied upon other documents being the bank account of the M/s Vysya
Leasing and Finance Ltd to show that this bank account of the
plaintiff/company shown as inoperative does not show any entries
after the year 1994. It is also prayed that the documents with the ROC
in this regard be preserved because the plaintiff/company is playing
hanky panky and manipulating the records of ROC with regard to
change of name. In my opinion the first amendment as prayed for is
liable to be rejected for various reasons as stated hereinunder.
11.(i) The first reason for rejecting the first amendment prayed
is that the defence which is now sought to be added of the name of the
plaintiff/company M/s Vysya Leasing and Finance Ltd not existing by
this name in September, 1994 is concerned, and consequently of the
subject cheques issued being therefore proved to be in blank and also a
fraud upon the defendants, this defence in fact ought to have been
taken by the original defendant no.2/Sh. Rajesh Bajaj. In the written
statement filed by Sh. Rajesh Bajaj, and which would be deemed to be
adopted by his legal heirs who are the present defendants, Sh. Rajesh
Bajaj himself never took up this defence. Since Sh. Rajesh Bajaj who
issued the cheques under his signatures did not raise this defence, then
it was obviously because Sh. Rajesh Bajaj had no quarrel with respect
to the existence of the plaintiff/company by its name of M/s Vysya
Leasing and Finance Ltd in September, 1994. Once Sh. Rajesh Bajaj
had no objection with respect to the name of the plaintiff/company
being M/s Vysya Leasing and Finance Ltd in September, 1994 then
his legal heirs being the present defendants who have stepped into the
shoes of Sh. Rajesh Bajaj cannot now seek to raise this objection that
the plaintiff/company by its name of M/s Vysya Leasing and Finance
Ltd was not existing as on September, 1994. For this first reason the
amendment as prayed for is liable to be and is accordingly rejected.
(ii) The second reason for rejecting of the amendment as prayed for
is that the plaintiff/company had shown that change of name from M/s
Vysya Leasing Ltd to M/s Vysya Leasing and Finance Ltd took place
on account of a letter dated 1.12.1988 issued by the Government of
India, Department of Company Affairs stating that name of M/s Vysya
Leasing Ltd is very similar to another company already registered of
M/s Vysya Bank Leasing Ltd and therefore plaintiff/company must
change its name. Plaintiff/company accordingly passed a resolution
dated 1.12.1990 to change its name from M/s Vysya Leasing Ltd to
M/s Vysya Leasing and Finance Ltd and which was acknowledged by
the Department of Company Affairs vide its letter dated 30.10.1996.
On account of the resolution dated 1.12.1990 passed by the
plaintiff/company of change of name to M/s Vysya Leasing and
Finance Ltd, and which procedural request was already forwarded to
the necessary statutory authorities, therefore the plaintiff/company in
the meanwhile in its records already had changed its name from M/s
Vysya Leasing Limited to M/s Vysya Leasing and Finance Ltd. The
name of the bank account was also got changed from M/s Vysya
Leasing Ltd to M/s Vysya Leasing and Finance Ltd. Even the balance
sheets and other documents of the plaintiff/company were drawn up
after the year 1991 in the name of M/s Vysya Leasing and Finance
Ltd. Therefore as on 1994 though a formal change of name by a fresh
incorporation certificate was not available to the plaintiff/company,
and which became available only subsequently in the year 1996,
however, since the plaintiff/company had already changed its name by
its resolution of the year 1990 to M/s Vysya Leasing and Finance Ltd,
it was therefore that the defendant no.2/Sh. Rajesh Bajaj had issued
the cheques in the name of M/s Vysya Leasing and Finance Ltd.
Though, courts do not ordinarily go into merits of the issues while
deciding an application under Order VI Rule 17 CPC, however, this is
not a categorical rule because in certain cases in order to decide
whether the application for amendment is bonafide or malafide and
therefore whether it should be allowed or not, courts do go into the
merits of the amendment which is sought, more so when the
amendment sought if allowed would have the effect of the suit of the
year 1997, i.e 20 years old, to be put back in clock by around 20 years,
and that too for a plea which was not taken up by the original
defendant no.2/Sh. Rajesh Bajaj. It is noted that neither Sh. Rajesh
Bajaj nor the existing defendants being his legal heirs do not deny that
the subject cheques do bear the signatures of Sh. Rajesh Bajaj.
Therefore, in my opinion, the amendment which is now prayed for by
the defendants of the plaintiff/company not existing by its name of
M/s Vysya Leasing and Finance Ltd in September, 1994 is only a
technical argument and the same is also a factually incorrect position
as stated above, and therefore, for this second reason also the
amendment as prayed for is liable to be rejected.
(iii) The third reason for rejecting of the amendment, and facts with
respect to which have already been stated above, are that after
evidence of the parties has been concluded and at the stage of final
arguments amendment cannot be allowed especially when this
amendment is in fact malafidely sought only and only to delay the
suits for recoveries which have been filed by the plaintiff/company.
Malafide amendments cannot be allowed, and more so as stated above
because the original defendant no.2/Sh. Rajesh Bajaj who was the
correct and the best person to take up this defence did not take up such
a defence and therefore had no grievance or disputes with respect to
the subject cheques of September, 1994 being issued wrongly in the
name of the plaintiff/company. Also it is noted that the subject suits
are commercial suits and as per the Statute governing the same, the
parties have to adhere to strict timelines by which disposal of the suit
is not to be delayed.
(iv) For all the aforesaid reasons the first amendment as prayed for
by the defendants is liable to be and is accordingly rejected.
12. Since this first prayer is rejected accordingly, the I.A.
No.10098/2017 in CS(COMM) No.421/2016 and I.A. No.10094/2017
in CS(COMM) No.424/2016 are also dismissed because these IAs are
in substance only in furtherance of amendment which is prayed for
with respect to preserving of records of the plaintiff/company with the
requisite statutory authorities.
13. The second amendment which is sought for by the
defendants is that it has come on record that the name of the
plaintiff/company has now in fact changed from M/s Vysya Leasing
and Finance Ltd to M/s KMG Leasing and Advances Ltd and since
this fact was not suo moto brought to the notice of the Court by the
plaintiff itself, therefore for concealing this information the suit was
liable to be dismissed. In response, the plaintiff has filed the
applications being I.A. No.2371/2017 in CS(COMM) No.421/2016
and I.A. No.2373/2017 in CS(COMM) No.424/2016 for bringing on
record the factum of the change of name of the plaintiff/company from
M/s Vysya Leasing and Finance Ltd to M/s KMG Leasing and
Advances Ltd. Counsel for the defendants have argued that the
applications being I.As of the plaintiff/company should not be allowed
because in fact the provision of Order XXII Rule 10 CPC applies,
however, this argument of the defendants is a completely
misconceived argument because Order XXII Rule 10 CPC applies
when the existing party to the suit transfers its interest in the subject
matter of the suit to another party and which another party thereafter
would come on record under Order XXII Rule 10 CPC. Order XXII
Rule 10 CPC however does not apply when there is a mere change of
the name of a party to a suit and which does not have the effect of
transferring of interest from one entity/person to another entity/person.
The certificate of incorporation of M/s KMG Leasing and Advances
Ltd being the public document as per Section 74 of the Indian
Evidence Act, 1872 therefore the plaintiff is allowed to file and place
on record the fresh certificate of incorporation showing change of
name of plaintiff from M/s Vysya Leasing and Finance Ltd to M/s
KMG Leasing and Advances Ltd and thus IA Nos.2373/2017 and
2371/2017 are allowed. That the change of name obviously will not
result in the company under the new name not continuing to be liable
for the rights and liabilities of the company under the old name
because a mere change of name only is a change of name with no
other consequential legal effect. An indication of this position in law
is given in Section 18(3) of the Companies Act, 2013, which provides
that even in case of conversion of a company registered under one
class to another class on the change of registration of a company, such
a change of registration would not affect the debts, liabilities,
obligations or contracts incurred or entered into on behalf of the
company before the conversion and such debts, liabilities, etc are
enforced as if the registration had not been done. Therefore, if there is
a change of registration of a company, and effectively a new company
under the new registration number comes into existence by virtue of
Section 18 of the Companies Act, and in which case because of Sub-
Section (3) of Section 18 of the Companies Act the debts, liabilities,
etc continue with respect to the newly converted company then surely
merely because of a change of name of a company no adverse
consequence would take place upon or by the company whose name is
changed. This argument of the defendants is also therefore rejected.
14. The next argument urged on behalf of the defendants was
by placing reliance upon Sections 50 and 52 CPC that the legal heirs
have not inherited any assets from the deceased Sh. Rajesh Bajaj and
are therefore are not liable. This argument is also misconceived
because this argument is not available at this stage of the suit and till
the decree of the suit. This argument will only be available at the later
stage of execution proceedings i.e in case a money decree is passed
and is sought to be executed against the legal heirs of original
defendant no.2/Sh. Rajesh Bajaj and who are the present defendants.
In order to understand this aspect an example is given that it is
possible that in certain cases defendants may not during the pendency
of the suit be owners of a property which has devolved upon them
from the deceased defendant, however there may be many instances
where a devolution can take place upon the legal heirs till the final
disposal of the suit and in fact thereafter during the period of twelve
years of the limitation period for execution of the decree, and in such
cases of devolution after passing of the decree, the decree can be
executed against the property which devolves upon the legal heirs of
the deceased defendant pendente lite and for twelve years after passing
of the decree. Therefore the defence of Sections 50 and 52 CPC
cannot be taken till the disposal of the suit and will be only available
to the defendants at the stage of execution. This argument of the
defendants is also therefore rejected.
15. It is therefore seen that these applications filed by the
legal heirs of the deceased defendant are an abuse of process of law.
These applications have been filed after completion of evidence and at
the stage of final arguments in the suit only to delay the disposal of the
suits. It is already noted above that these applications could have been
filed in fact more particularly by the husband of the present defendant
no.2 and who was the original defendant no.2. These are commercial
suits. In commercial suits Courts have now been empowered to send a
very strict message with respect to the filing of frivolous applications.
As per Section 35 CPC applicable to the Commercial Courts,
Commercial Division and Commercial Appellate Division of High
Courts Act, 2015 for imposition of costs, Court is entitled to see the
frivolous nature of the applications as also the fees incurred being
legal fees towards the Advocates or any other expenses for the
proceedings. Accordingly, the applications filed by the defendants are
dismissed with costs of Rs.1,10,000/- in each of the suits. Costs be
paid within six weeks from today.
NOVEMBER 28, 2017 VALMIKI J. MEHTA, J Ne/AK
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!