Tuesday, 02, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S H.Qr.P. Limited & Ors vs M/S M.T.I Limited & Ors
2022 Latest Caselaw 3334 Del

Citation : 2022 Latest Caselaw 3334 Del
Judgement Date : 12 December, 2022

Delhi High Court
M/S H.Qr.P. Limited & Ors vs M/S M.T.I Limited & Ors on 12 December, 2022
                                         NEUTRAL CITATION NO:2022/DHC/005613




                          *       IN THE HIGH COURT OF DELHI AT NEW DELHI
                          %                                   Date of order : 12th December 2022

                          +       CS(OS) 161/2012
                                  M/S H.QR.P. LIMITED & ORS                             ..... Plaintiffs
                                                     Through:      Counsel for plaintiffs (appearance
                                                                   not given)

                                                     versus

                                  M/S M.T.I LIMITED & ORS                             ..... Defendants
                                                     Through:      Mr. Amandeep Singh, Advocate
                                                                   for D-6,10, 11, 12, 20 to 22, 24 to
                                                                   28

                          CORAM:
                          HON'BLE MR. JUSTICE CHANDRA DHARI SINGH

                                                          ORDER

CHANDRA DHARI SINGH, J (Oral) I.A. 4662/2013

1. By way of this application, the defendants no. 11, 12, 20 to 22, 26 to 28 (hereinafter referred to as the 'applicants') prays for the stay of the captioned suit, in accordance with Section 10 of the Code of Civil Procedure, 1908 (hereinafter referred to as 'the Code') inter alia with the following reliefs:

"It is prayed that this Hon'ble Court is pleased to stay the present suit qua defendants No. 11, 12, 20 to 22 and 26 to

Signature Not Verified Digitally Signed By:GAURAV SHARMA Signing Date:16.12.2022 17:39:05 NEUTRAL CITATION NO:2022/DHC/005613

Any other order as may be deemed fit and proper in the facts and circumstances of the case, may also be passed in favour of said defendants."

2. The applicants by way of the present application have taken a plea that the captioned suit is leading to multiplicity of the proceedings between the parties, as the issues involved in the captioned suit are also directly and substantially in issue, in various previously instituted suits between the same parties or between parties litigating under the same title.

3. For elaborating their plea so made by way of the instant application, the applicants have given the following details of the various suits pending between the parties:

(i) The Defendant No.11 J.J. International Private Limited had previously filed Company Petition No.255/2010 against plaintiff No-1 in which it had claimed Rs.2,75,06,870.64 outstanding up to the end of January 2009. In respect of that claim defendant No-11 had filed complete statement of account in that petition.

(ii) That defendant No.12 had previously filed a suit for recovery bearing No. CS (OS) 3057/2011 on the basis of a loan given to plaintiff No.1 during the period 01.02.2007 to 16.07.2009.

(iii) M/s Acme Resources Limited defendant No.20 had previously filed a case bearing C.C No.16/01/10 regarding loan of Rs. Five crores advanced by it to plaintiff No.1 in

Signature Not Verified Digitally Signed By:GAURAV SHARMA Signing Date:16.12.2022 17:39:05 NEUTRAL CITATION NO:2022/DHC/005613

May, 2008 which is the subject matter of the said Complaint filed under Section 138 of the Negotiable Instruments Act, 1881.

(iv) M/s Abhipra Capital Limited defendant No.21 had previously filed a Company Petition 476/2009, in respect of loan of Rs. 25,000,00/- (Twenty Five Lacs) advanced by it to plaintiff No.1 through cheque in November 2006 which was repayable with interest @ 18% p.a.

(v) M/s Bathla and Company Pvt. Ltd. Defendant No. 22 had previously filed a Company Petition 477/2009, against plaintiff No.1 in respect of Loan of Rs. 10,00,000/- (Ten Lacs) advanced by it to plaintiff No.1 on 25th November 2006.

(vi) Shri Kanwal Kant Chagti defendant No.26 had previously filed a suit No-CS(OS) 822/2011 in the High Court of Delhi in respect of loan of Rs. 49,07,663/- advanced by it to plaintiff No.1 out of which some money was repaid by plaintiff No.1 and the balance being Rs-39,80,416.80/- for which said suit is pending.

(vii) Shri Gulshan Rai (since deceased) defendant No.27 had previously filed a suit No.CS(OS) 824/2011 in High Court of Delhi which is pending regarding money advanced to plaintiff No.1 during the period March 2007 to October 2008 as Share Application money amounting to Rs.1,10,00,000/- (

Signature Not Verified Digitally Signed By:GAURAV SHARMA Signing Date:16.12.2022 17:39:05 NEUTRAL CITATION NO:2022/DHC/005613

Rupees One Crore Ten Lacs) for which said suit is still pending.

(viii) M/s Upper India Trading Company (Delhi) Private Limited (defendant No.28) had previously filed a suit No. CS(OS) 823/2011 in the High Court of Delhi regarding loan advanced by it to plaintiff No.1 during November and December 2007 for which said suit is still pending.

4. Learned counsel for the applicants has further submitted that on a perusal of the pleadings of the previously instituted cases as have been delineated above, it would transpire that they raise the same question of controversy as the one raised in the instant suit, filed by the plaintiffs.

5. Per Contra, learned counsel appearing on behalf of the Respondent/Plaintiff has vehemently argued that the instant application is nothing but a design to delay the captioned suit to reach a logical culmination. It is further submitted that instant application under Section 10 is sans any merit as the parties in the previously instituted suits and the captioned suit are different and it is also argued that the real controversy in the previously instituted suits are not matter directly and substantially in issue in the captioned suit.

6. I have heard learned counsels appearing on behalf of both the parties and have given thoughtful consideration to the submissions advanced.

7. For the purpose of adjudication, Section 10 of the Code is reproduced below:

Signature Not Verified Digitally Signed By:GAURAV SHARMA Signing Date:16.12.2022 17:39:05 NEUTRAL CITATION NO:2022/DHC/005613

"Section 10- Stay of Suit

No Court shall proceed with the trial of any suit in which the matter in issue is also directly and substantially in issue in a previously instituted suit between the same parties, or between parties under whom they or any of them claim litigating under the same title where such suit is pending in the same or any other Court in [India] have jurisdiction to grant the relief claimed, or in any Court beyond the limits of [India] established or continued by [the Central Government * * *.] and having like jurisdiction, or before [the Supreme Court].

Explanation.--The pendency of a suit in a foreign Court does not preclude the Courts in [India] from trying a suit founded on the same cause of action."

8. From a bare reading of Section 10, the following essentials are necessary to be satisfied in order to bring home the plea of Section 10:

1. There must be a previously instituted suit pending in India.

2. The matter in issue in the subsequent suit must also be a matter directly and substantially in issue in a previously instituted.

3. Such previously instituted suit must be between the same parties or between parties under whom they or any of them claim litigating under the same title.

4. The Court seized of the previously instituted suit must have the jurisdiction to grant the relief so claimed in that suit.

9. The policy behind Section 10 of the Code has been a subject of many judicial pronouncements and it is pertinent to refer some of them for the disposal of the instant application. In Aspi Jal & Anr. Vs

Signature Not Verified Digitally Signed By:GAURAV SHARMA Signing Date:16.12.2022 17:39:05 NEUTRAL CITATION NO:2022/DHC/005613

Khushroo Rustom Dadyburjor, (2013) 4 SCC 333, the Hon'ble Supreme Court held as follows:

"9...........The use of negative expression in Section 10, i.e. "no court shall proceed with the trial of any suit" makes the provision mandatory and the Court in which the subsequent suit has been filed is prohibited from proceeding with the trial of that suit if the conditions laid down in Section 10 of the Code are satisfied. The basic purpose and the underlying object of Section 10 of the Code is to prevent the Courts of concurrent jurisdiction from simultaneously entertaining and adjudicating upon two parallel litigations in respect of same cause of action, same subject matter and the same relief. This is to pin down the plaintiff to one litigation so as to avoid the possibility of contradictory verdicts by two courts in respect of the same relief and is aimed to protect the defendant from multiplicity of proceeding. "

10. In Mental Health & Neuro Sciences vs. C. Parameshwara, (2005) 2 SCC 256, the Hon'ble Supreme Court held as follows:

" 8. The object underlying Section 10 is to prevent courts of concurrent jurisdiction from simultaneously trying two parallel suits in respect of the same matter in issue. The object underlying Section 10 is to avoid two parallel trials on the same issue by two courts and to avoid recording of conflicting findings on issues which are directly and substantially in issue in previously instituted suit. The language of Section 10 suggests that it is referable to a suit instituted in the civil court and it cannot apply to proceedings of other nature instituted under any other statute. The object of Section 10 is to prevent courts of concurrent jurisdiction from simultaneously trying two parallel suits between the same parties in respect of the same matter in issue. The fundamental test to attract Section 10 is, whether on final decision being reached in the previous suit, such decision would operate as res-judicata in

Signature Not Verified Digitally Signed By:GAURAV SHARMA Signing Date:16.12.2022 17:39:05 NEUTRAL CITATION NO:2022/DHC/005613

the subsequent suit. Section 10 applies only in cases where the whole of the subject-matter in both the suits is identical. The key words in Section 10 are "the matter in issue is directly and substantially in issue" in the previous instituted suit. The words "directly and substantially in issue" are used in contradistinction to the words "incidentally or collaterally in issue".

11. Therefore, Section 10 would apply only if there is identity of the matter in issue in both the suits, meaning thereby, that the whole of the subject matter is the same in both the suits. Furthermore, it is clear that even if some issues in the subsequent suit overlap with a previously instituted suit, then also the Court is not bound to stay the trial of those particular issues in the subsequent suit because the language of Section 10 is very clear, as it deals with stay of suits and not stay of issues. But in a fit case, in peculiar facts and circumstances, the Court may exercise its inherent powers under Section 151 of the Code to stay the trial of such issues/suit so as to prevent multiplicity of proceedings.

12. On perusing the present application, the pleadings of the instant suit as well as the details of the previously instituted suit, I am of the firm opinion that the present application is misconceived and comes nowhere to satisfy the mandatory essentials of Section 10. The captioned suit has been filed for declaration, cancellation and injunction towards corporate fraud and misuse of powers and duties; as well as breach of trust against the defendants No.1 to 29. By way of the captioned suit the matters directly and substantially in issue are the various alleged transactions entered by the Defendant No.2 in the name of the plaintiff with the

Signature Not Verified Digitally Signed By:GAURAV SHARMA Signing Date:16.12.2022 17:39:05 NEUTRAL CITATION NO:2022/DHC/005613

various other defendants in the present suit which the plaintiff has assailed as non est being a part of conspiracy to cheat the plaintiff company.

13. In Sajjadanashin Sayed Md.B.E. Edr. (D) by Lrs. Vs. Musa Dadabhai Ummer & Ors., (2000) 3 SCC 350, the Hon'ble Supreme Court while relying on Mulla explained the meaning of „matters directly and substantially in issue‟ as follows:

"18. In India, Mulla has referred to similar tests (Mulla, 15th Ed.p.104). The learned author says: A matter in respect of which relief is claimed in an earlier suit can be said to be generally a matter 'directly and substantially' in issue but it does not mean that if the matter is one in respect of which no relief is sought it is not directly or substantially in issue. It may or may not be. It is possible that it was 'directly and substantially' in issue and it may also be possible that it was only collaterally or incidentally in issue, depending upon the facts of the case. The question arises as to what is the test for deciding into which category a case falls? One test is that if the issue was 'necessary' to be decided for adjudicating on the principal issue and was decided, it would have to be treated as 'directly and substantially' in issue and if it is clear that the judgment was in fact based upon that decision, then it would be Res Judicata in a latter case. (Mulla, p.104) One has to examine the plaint, the written statement, the issues and the judgment to find out if the matter was directly and substantially in issue ( Ishwar Singh Vs. Sarwan Singh: AIR 1965 SC 948 Syed Mohd. Salie Labbai Vs. Mohd. Hanifa: AIR 1976 SC 1569). We are of the view that the above summary in Mulla is a correct statement of the law.

19. We have here to advert to another principle of caution referred to by Mulla (p.105).

It is not to be assumed that matters in respect of which issues have been framed are all of them directly and substantially in issue. Nor is there any special significance to be attached

Signature Not Verified Digitally Signed By:GAURAV SHARMA Signing Date:16.12.2022 17:39:05 NEUTRAL CITATION NO:2022/DHC/005613

to the fact that a particular issue is the first in the list of issues. Which of the matters are directly in issue and which collaterally or incidentally, must be determined on the facts of each case. A material test to be applied is whether the Court considers the adjudication of the issue material and essential for its decision."

14. From the perusal of the details delineated of the previously instituted suits, and by applying the tests to determine whether the matters in issue in the previous suits is also directly and substantially in issue, this Court is of the considered opinion that the issues raised in the captioned suit is not directly and substantially in issue in any of the previously instituted suit because:

First, the suit filed by Defendant No.11 is recovery of a claim; the suit filed by the Defendant No. 12 is for recovery of a loan given to the plaintiff; similarly, the suits filed by the Defendant No.20, 21, 22, 26 and 27 are also for recovery of loans advanced to the plaintiff, respectively.

Secondly, none of the previous suit require adjudication of the challenge raised to the validity of the alleged transactions entered into by Defendant No.2 in the name of plaintiff with the various defendants.

15. Another aspect which requires mention is that the previously instituted suits and the captioned suit is not between the same parties or parties under whom they or any of them claim litigating under the same title. A plea may be raised that the parties in the former suit and the captioned suit is common, even though all the parties are not the same and they have only inter-changed their position, and hence, this requisite of

Signature Not Verified Digitally Signed By:GAURAV SHARMA Signing Date:16.12.2022 17:39:05 NEUTRAL CITATION NO:2022/DHC/005613

Section 10 is satisfied in the facts and circumstances of the present case. But such a plea cannot be sustained in the facts and circumstances of the present case because the addition of new parties have completely changed the matters directly and substantially in issue between the parties in respect of previously instituted suits and the subsequent suit; and also because the addition of new parties have substantially molded the real controversy between the parties which is the sine qua non to establish the plea of Res Sub Judice.

16. Before parting, it is also worthy to mention that Section 9 of the Act which is a gateway to the Code of Civil Procedure, does not mandate that the suits based on different causes of action have to be clubbed together, as it is an inherent right of a litigant to institute a fresh suit which is based on a fresh cause of action. This is also apparent from a combined reading of Rules 2 and 3 of Order II of the Code.

17. Accordingly, the instant application being devoid of any merit is dismissed.

18. The order be uploaded on the website forthwith. CS(OS) 161/2012 List on 23rd January, 2023.

(CHANDRA DHARI SINGH) JUDGE December 12, 2022.

gs/mg

Click here to check corrigendum, if any

Signature Not Verified Digitally Signed By:GAURAV SHARMA Signing Date:16.12.2022 17:39:05

 
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 : MAIMS

 
 
Latestlaws Newsletter