Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Grand Prix Engineering Pvt. Ltd. vs Rajeev Bhatnagar
2024 Latest Caselaw 2995 Del

Citation : 2024 Latest Caselaw 2995 Del
Judgement Date : 8 April, 2024

Delhi High Court

Grand Prix Engineering Pvt. Ltd. vs Rajeev Bhatnagar on 8 April, 2024

Author: Chandra Dhari Singh

Bench: Chandra Dhari Singh

                        *      IN THE HIGH COURT OF DELHI AT NEW DELHI
                        %                           Reserved on:           10th January, 2024
                                                    Pronounced on:              8th April, 2024

                        +      CS(COMM) 690/2022, I.A. 16352/2022, I.A. 1225/2023 & I.A.
                               3968/2023
                               GRAND PRIX ENGINEERING PVT. LTD.                ..... Plaintiff
                                             Through: Ms. Beenashaw Soni with Ms.
                                                          Mansi Jain and Mr. Ann Joseph,
                                                          Advocates.
                                             versus

                               RAJEEV BHATNAGAR                                ..... Defendant
                                           Through:            Ms. Anusuya Salwan, Ms. Simran
                                                               Sakunia and Mr. Bankim Garg,
                                                               Advocates.

                        CORAM:
                        HON'BLE MR. JUSTICE CHANDRA DHARI SINGH

                                                    JUDGMENT

CHANDRA DHARI SINGH, J.

I.A. 3968/2023-Application on behalf of the defendant under Order XXXVII Rule 3(5) read with Section 151 of Civil Procedure Code 1908 seeking Leave to Defend

1. The instant application under Order XXXVII Rule 3(5) of Civil Procedure Code, 1908 (hereinafter CPC) has been filed seeking following reliefs:

"It is therefore, in view of the above said facts and circumstances, most respectfully prayed that this Hon'ble Court may kindly be pleased to grant leave to contest the suit of the plaintiff to the defendant in the interest of justice. Pass any other order or relief as this Hon'ble Court deems

fit and proper on the facts and circumstance of the present case in the interest of justice."

FACTUAL MATRIX

2. The plaintiff i.e., Grand Prix Engineering Private Limited (hereinafter "plaintiff company") a company incorporated under the Companies Act, 1956 and established in the year 1989, is engaged in the business of manufacturing filters and strainers.

3. Mr. Rajeev Bhatnagar i.e., the defendant is a distant relative of Mr. Chander Bhalla, one of the directors of the plaintiff company, who also holds the position of director in several companies.

4. The plaintiff has filed the instant civil suit alleging that the defendant, being in dire need of funds, requested the plaintiff company for an unsecured personal loan amounting to Rs.5,00,00,000/-. Subsequently, a loan agreement dated 2nd April, 2018 was executed between the parties and the plaintiff company extended an unsecured loan of the above said amount to the defendant.

5. The aforesaid loan agreement stipulated that the borrower, i.e., the defendant shall be liable to pay a monthly interest to the plaintiff company @12% per annum and such monthly interest was payable within seven days of the succeeding month. Pursuant to the same, the defendant continued to repay the loan amount in various installments. Thereafter the defendant took another loan from the plaintiff company, thus the total outstanding loan amount is Rs.2.5 Crores.

6. The above said agreement further stated that in the event, there is any default in the payment of interest or in the repayment of the loan amount or interest, an additional interest rate @2% per annum will be

applicable over and above the principal amount till the date of complete discharge of the liability to repay the loan or the interest amount.

7. It is stated that the defendant continued to make occasional payments till the month of July, 2019, however, the defendant started defaulting in the repayment from the month of August, 2019 and further asked for subsequent loans from the plaintiff company, which was declined in light of the outstanding amount of the previous loan.

8. The defendant sought time till September 2021 to repay the outstanding loan amount and the interest amount on the pretext of the then prevailing pandemic.

9. Subsequently, by way of an e-mail dated 24th January 2022, the plaintiff company decided to recall the loan advanced to the defendant as the defendant had failed to make the payment of interest assured by him and that he was in arrears of interest w.e.f. 1st August 2019.

10. In response to the said e-mail, the defendant acknowledged his loan liability of Rs.2.5 crores and requested for further time for repayment of the loan amount. However, despite numerous requests and reminders, the defendant did not adhere to the schedule of repayment.

11. It has also been stated that a letter dated 11th February 2022 was sent to the defendant by the plaintiff, thereby, asking the defendant to repay the entire loan amount along with interest w.e.f. August 2019.

12. In its attempt to recover the money, the plaintiff vide email dated 3rd May, 2022 demanded repayment of the loan amount, along with the interest which was duly replied to vide email dated 3rd May, 2022, by the defendant, thereby, offering certain terms for settlement on the outstanding loan amount which would be applicable to both the loans

undertaken by him i.e., one from the plaintiff company and another personal loan from the director i.e. Mr. Chander Bhalla. However, the plaintiff company as well as the director rejected the said proposal on the ground that the proposal did not include the amount due in arrears of interest and the repayment schedule was spread over a period of five years.

13. The plaintiff apprehends that the defendant is systematically selling and disposing off his assets, in an attempt to divert his money and assets after liquidating the same into a company namely, M/s Seven Eleven Leasing Finance Limited, wherein, he is a director along with his sister and father. The defendant has sold as many as five properties making him in possession of the sale amount and yet the defendant failed to repay the loan amount to the plaintiff company.

14. The plaintiff through its director approached pre-litigation mediation, during which the defendant gave unrealistic proposals, which were not acceptable by the plaintiff company.

15. Aggrieved by the aforesaid non-payment of the loan amount by the defendant, the plaintiff filed the instant suit seeking a decree under Order XXXVII of CPC for Rs.3,43,78,083/-.

SUBMISSIONS (on behalf of the defendant/applicant).

16. Learned counsel for the defendant submitted that the instant suit is misconceived and untenable and the defendant is not liable to pay the alleged amount. It is further submitted that the loan agreement dated 2nd April, 2018, executed between the parties is forged and fabricated and the other letters/ emails being relied upon by the plaintiff have been obtained

under coercion. Since the aforesaid loan agreement which forms the basis of the suit, is neither properly stamped nor duly registered and therefore is liable to be impounded and seized by this Court.

17. It is submitted that in the year 2017, the plaintiff approached the defendant, thereby, seeking investment in the defendant's business and it was with that understanding that the plaintiff started investing certain amounts with the defendant.

18. It is further submitted that the loan transaction is prohibited under Section 3 of the Punjab Registration of Money Lenders Act, 1983 and Section 3 of the Punjab Prohibition of Private Money Lending Act, 2007.

19. It is submitted that as per Order XXXVII of the CPC, the amount so claimed must be in the form of a written instrument, however, in the present case, there is no admitted written instrument entered into between the parties which makes Order XXXVII of the CPC inapplicable to the facts of the present suit. Furthermore, the instant suit is based on an amount which has not been supported by a written instrument and there is an additional loan amount of Rs.50 Lakhs, as contended by the plaintiff, which is not supported by any loan agreement and does not form part of any written instrument.

20. It is submitted that in March, 2019 a meeting was convened between the parties wherein the parties agreed that an amount of Rs.50 Lakhs had been overpaid to the plaintiff and hence, the plaintiff transferred the said amount to the defendant.

21. It is submitted that there are various discrepancies in the statement submitted by the plaintiff. Additionally, in the event that the defendant is given an opportunity to cross-examine the plaintiff, the defendant will be

in a position to demonstrate the fact that averments advanced by the plaintiff are false and fabricated.

22. It is submitted that the alleged loan agreement further shows that the same has been executed by the plaintiff company, which is a private limited company, however, no board resolution has been attached to prove that the alleged loan agreement had been executed through an authorised representative.

23. It is therefore submitted that in view of the foregoing submissions, the instant application may be allowed and the defendant/applicant may be granted leave to defend the captioned suit.

(on behalf of the plaintiff/non-applicant)

24. Learned counsel appearing on behalf of the plaintiff/non-applicant submitted that the instant application is not maintainable on the ground that the instant application has been filed after expiry of the limitation period of 10 days of filing leave to defend as the summons for judgment were served on 2nd February 2023, however, the instant application has been filed on 15th February 2023.

25. It is further submitted that the defence raised by the defendant is sham and not tenable in the eyes of law. The facts mentioned by the defendant are vague as well as lack merit.

26. It is submitted that the claim of the plaintiff that a total sum of Rs.5 Crore was paid to the defendant by the plaintiff by cheque/bank transfer on 3rd April, 2018, and that out of the said amount the defendant has repaid only Rs.3.00 Crore in 3 installments of Rs.1 crore each and further took a loan of Rs.50 Lakh leaving an outstanding amount of Rs.2.50

Crore in total as shown in the ledger/statement of accounts filed with plaint and the same is not disputed by the defendant.

27. It is further submitted that the defendant has not alleged as to how and in what manner the balance amount of Rs.2.50 Crore has been paid back to the plaintiff by him to seek discharge of his liability. The defendant has been making payment of interest @ 12% per annum on the principal amount of Rs.5 Crore for the period upto March 2019 and for the period from 1st April 2019 to 8th August 2019 on the balance amount of Rs.2.50 Crore 12% per annum and the same has not even been disputed by the defendant.

28. It is contended that the defendant has not filed any ledger/statement of account on record to dispute the ledger account of the plaintiff hence, since there is no specific averment in this regard, and the same amounts to admission.

29. It is submitted that pursuant to the admission of amount received by the defendant and payment of interest, the onus lies on the defendant to place on record material facts and prove that he has already discharged his liabilities towards the plaintiff and thus there is no outstanding amount.

30. In view of the foregoing submissions, it is submitted that the instant application seeking leave to defend may be dismissed and the captioned summary civil suit may be allowed.

ANALYSIS AND FINDINGS

31. The matter was heard at length with arguments advanced by the learned counsel for the parties. This Court has also perused the entire material on record and has duly considered the factual scenario of the

matter, judicial pronouncements relied upon by the parties, and the pleadings presented by the learned counsel for the parties.

32. It is the case of the plaintiff company that the parties i.e., the defendant and the director of the plaintiff company were distant relatives and the defendant, citing financial issues took an unsecured loan of Rs.5,00,00,000/-. A Loan Agreement dated 2nd April, 2018 was executed to that effect and the defendant started repaying the loan as per the terms of the aforesaid loan agreement. It is contended that the said agreement stipulated that the borrower, i.e., the defendant was to pay an interest amount @12% per annum. Furthermore, the Loan Agreement also stipulated that in the event, there is any default in the payment of interest or in the repayment of the loan amount or interest, an additional rate of interest @ 2% per annum shall be applicable over and above till the date of complete discharge of the liability to repay the loan or the interest amount.

33. It has been contended that the defendant made part payment of the loan amount till July, 2019, and thereafter started defaulting in the repayment of the same. It has been further contended that the defendant, by citing financial turmoil sought some time to make repayment of the loan amount. It has also been contended that owing to the COVID pandemic, the defendant again did not make the repayment of the loan amount, however, assured the plaintiff that the payment would be made once the businesses gain some normalcy. It is further submitted that the director of the plaintiff company and the defendant remained in constant touch throughout the pandemic and the said debt was acknowledged by

the defendant on multiple occasions, by way of emails and messages via Whatsapp etc.

34. It is further contended that the defendant, during their pre-litigation meetings put forth certain payment plans, which were outrightly rejected by the plaintiff company on the ground that the said plan spanned over a period of 5 years, which was not acceptable to the plaintiff company, especially due to the fact that the defendant had not been repaying the loan amount for a number of years. It is contended that since the said repayment plan did not work out, the plaintiff company preferred to file the present suit, thereby, seeking recovery of the amount extended as a loan.

35. In rival contentions, the defendant preferred an application seeking leave to defend the suit under Order XXXVII Rule 3 (5) of CPC on the ground that the summary suit filed for recovery is baseless and is liable to be dismissed since the amount being recovered was never extended as a loan amount. It has been contended that the amount in dispute was only in the form of an investment made in the defendant's business and the loan agreement dated 2nd April, 2018 is false and fabricated. It has also been contended that all forms of communication i.e., emails and Whatsapp messages were obtained under coercion and the director of the plaintiff company had extended threats to the defendant in order to obtain acknowledgement on emails and Whatsapp messages.

36. It is contended that as per the contents of the loan agreement, it is evident that the same has been executed by the plaintiff company, which is a private limited company, however, no board resolution has been attached with it to establish the fact that the alleged loan agreement has

been executed through an authorised representative. It has also been contended that there are various discrepancies in the statement as submitted by the plaintiff and in the event that the defendant is given an opportunity to cross-examine the plaintiff, the defendant will be in a position to demonstrate the fact that the averments advanced by the plaintiff are false and fabricated.

37. In the instant case, the dispute revolves around under Order XXXVII Rule (3) (v) of the CPC. The issue which falls for adjudication before this Court is whether the defendant's application seeking leave to defend should be allowed, and in order to adjudicate upon the same, it is pertinent for this Court to set out the settled legal propositions qua the principle of leave to defend. The relevant portion of the above said provision has been reproduced hereunder:

"Order XXXVII Rule 3 (v) of the CPC - Application seeking leave to defend "(5) The defendant may, at any time within ten days from the service of such summons for judgment, by affidavit or otherwise disclosing such facts as may be deemed sufficient to entitle him to defend, apply on such summons for leave to defend such suit, and leave to defend may be granted to him unconditionally or upon such terms as may appear to the Court or Judge to be just: Provided that leave to defend shall not be refused unless the Court is satisfied that the facts disclosed by the defendant do not indicate that he has a substantial defence to raise or that the defence intended to be put up by the defendant is frivolous vexatious:

Provided further that, where a part of the amount claimed by the plaintiff is admitted by the defendant to be due from him, leave to defend the suit shall not be granted unless the

amount so admitted to be due is deposited by the defendant in Court..."

38. Order XXXVII CPC aims to facilitate granting relief to the plaintiff in cases where there is an undisputed liquidated claim against the defendant and the defences raised by the defendant are substantial defence. It ensures a summary judgment is such cases without subjecting it to procedure as prescribed for the regular suit.

39. In case the defendant satisfies the Court that he has raised a substantial defence before the Court or satisfy the Court that there are triable issues by way of plea the plaintiff is not entitled to summary judgment, and the defendant is entitled to unconditional leave to defend the suit.

40. In essence, the effectiveness of Order XXXVII of the CPC lies in the optimization of the litigation process, thus offering a faster and more efficient method of resolution of disputes. Given the summary character of the proceedings, Order XXXVII of the CPC does away with the traditional need that the defendant provides a written statement. Moreover, the defendant has a deadline for appearing in Court and the plaintiff may ask for a default judgment if the defendant does not comply with the direction of the Court to appear.

41. This departure from the set norm is predicated on the idea that the defendant's defence, if any, ought to be brought up right away when the plaintiff's claim is founded on a precisely defined contractual term. The effectiveness of Order XXXVII of the CPC is evident from the timeline which the CPC mandates the suit to be tried and decided.

42. Legislature enacted the aforesaid provision with the aim of preventing financial harm in the business disputes and furthermore prescribed rigid timelines to ensure that a litigant is furnished with a fair opportunity to convey their case, yet in a definitive time period.

43. The principles governing grant or refusal of leave to defend have been discussed by various Courts time and again. The Hon'ble Supreme Court in one of its landmark judgments namely IDBI Trusteeship Services Ltd. v. Hubtown Ltd.1 has discussed in length the yardstick needed to be followed in an application seeking leave to defend in a recovery suit filed under Order XXXVII of the CPC. The relevant portion of the same is as follows:

"16. It is thus clear that Order 37 has suffered a change in 1976, and that change has made a difference in the law laid down. First and foremost, it is important to remember that Milkhiram case [Milkhiram (India) (P) Ltd. v. Chamanlal Bros., AIR 1965 SC 1698 : (1966) 68 Bom LR 36] is a direct authority on the amended Order 37 provision, as the amended provision in Order 37 Rule 3 is the same as the Bombay amendment which this Court was considering in the aforesaid judgment. We must hasten to add that the two provisos to sub-rule (3) were not, however, there in the Bombay amendment. These are new, and the effect to be given to them is something that we will have to decide. The position in law now is that the trial Judge is vested with a discretion which has to result in justice being done on the facts of each case. But Justice, like Equality, another cardinal constitutional value, on the one hand, and arbitrariness on the other, are sworn enemies. The discretion that a Judge exercises under Order 37 to

2018 SCC OnLine SC 2795

refuse leave to defend or to grant conditional or unconditional leave to defend is a discretion akin to Joseph's multi-coloured coat -- a large number of baffling alternatives present themselves. The life of the law not being logic but the experience of the trial Judge, is what comes to the rescue in these cases; but at the same time informed by guidelines or principles that we propose to lay down to obviate exercise of judicial discretion in an arbitrary manner. At one end of the spectrum is unconditional leave to defend, granted in all cases which present a substantial defence. At the other end of the spectrum are frivolous or vexatious defences, leading to refusal of leave to defend. In between these two extremes are various kinds of defences raised which yield conditional leave to defend in most cases. It is these defences that have to be guided by broad principles which are ultimately applied by the trial Judge so that justice is done on the facts of each given case.

***

17.3. Even if the defendant raises triable issues, if a doubt is left with the trial Judge about the defendant's good faith, or the genuineness of the triable issues, the trial Judge may impose conditions both as to time or mode of trial, as well as payment into court or furnishing security. Care must be taken to see that the object of the provisions to assist expeditious disposal of commercial causes is not defeated. Care must also be taken to see that such triable issues are not shut out by unduly severe orders as to deposit or security.

17.4. If the defendant raises a defence which is plausible but improbable, the trial Judge may impose conditions as to time or mode of trial, as well as payment into court, or furnishing security. As such a defence does not raise triable issues, conditions as to deposit or security or both can extend to the entire

principal sum together with such interest as the court feels the justice of the case requires.

17.5. If the defendant has no substantial defence and/or raises no genuine triable issues, and the court finds such defence to be frivolous or vexatious, then leave to defend the suit shall be refused, and the plaintiff is entitled to judgment forthwith.

17.6. If any part of the amount claimed by the plaintiff is admitted by the defendant to be due from him, leave to defend the suit, (even if triable issues or a substantial defence is raised), shall not be granted unless the amount so admitted to be due is deposited by the defendant in court."

44. Further, in a case titled Sudin Dilip Talaulikar v. Polycap Wires (P) Ltd2 the Hon'ble Supreme Court, while reaffirming the law laid down in IDBI Trusteeship Services Ltd. (Supra) observed as under:

"10. In a summary suit, if the defendant discloses such facts of a prima facie fair and reasonable defence, the court may grant unconditional leave to defend. This naturally concerns the subjective satisfaction of the court on the basis of the materials that may be placed before it. However, in an appropriate case, if the court is satisfied of a plausible or probable defence and which defence is not considered a sham or moonshine, but yet leaving certain doubts in the mind of the court, it may grant conditional leave to defend. "

45. The Supreme Court in the latest judgment of B.L. Kashyap & Sons Ltd. v. JMS Steels & Power Corpn3, has reiterated the principles

(2019) 7 SCC 577

(2022) 3 SCC 294

pertaining to Order XXXVII of the CPC and the relevant extract of the aforesaid judgement is reproduced herein as below:

"32. The High Court took note of the fact that the trial court relied upon the decision in Mechelec Engineers [Mechelec Engineers & Manufacturers v. Basic Equipment Corpn., (1976) 4 SCC 687] and observed that the applicable principles were those contained in the later decision of this Court in IDBI Trusteeship [IDBI Trusteeship Services Ltd. v. Hubtown Ltd., (2017) 1 SCC 568 : (2017) 1 SCC (Civ) 386] . Having regard to the question at hand, it shall be worthwhile to read together the principles stated in the said two decisions [Mechelec Engineers & Manufacturers v.

Basic Equipment Corpn., (1976) 4 SCC 687] , [IDBI Trusteeship Services Ltd. v. Hubtown Ltd., (2017) 1 SCC 568 : (2017) 1 SCC (Civ) 386] of this Court.

32.1. In Mechelec Engineers [Mechelec Engineers & Manufacturers v. Basic Equipment Corpn., (1976) 4 SCC 687] , the principles for consideration of a prayer for leave to defend in a summary suit were laid down by this Court in the following terms: (SCC p.

690, para 8) "8. In Kiranmayi Dasi v. J. Chatterji [Kiranmayi Dasi v. J. Chatterji, 1945 SCC OnLine Cal 114 : ILR (1945) 2 Cal 145 : AIR 1949 Cal 479 : (1944-45) 49 CWN 246] , CWN at p. 253 Das, J., after a comprehensive review of authorities on the subject, stated the principles applicable to cases covered by Order 17 CPC in the form of the following propositions: (SCC OnLine Cal) „... (a) If the defendant satisfies the court that he has a good defence to the claim on its merits the plaintiff is not entitled to leave to sign judgment and the defendant is entitled to unconditional leave to defend.

(b) If the defendant raises a triable issue indicating that he has a fair or bona fide or reasonable defence although not a positively good defence the plaintiff is

not entitled to sign judgment and the defendant is entitled to unconditional leave to defend.

(c) If the defendant discloses such facts as may be deemed sufficient to entitle him to defend, that is to say, although the affidavit does not positively and immediately make it clear that he has a defence yet shews such a state of facts as leads to the inference that at the trial of the action he may be able to establish a defence to the plaintiff's claim the plaintiff is not entitled to judgment and the defendant is entitled to leave to defend, but in such a case the Court may in its discretion impose condition as to the time or mode of trial but not as to payment into Court or furnishing security.

(d) If the defendant has no defence or the defence set up is illusory or sham or practically moonshine, then ordinarily the plaintiff is entitled to leave to sign judgment and the defendant is not entitled to leave to defend.

(e) If the defendant has no defence or the defence is illusory or sham or practically moonshine then, although ordinarily the plaintiff is entitled to leave to sign judgment, the court may protect the plaintiff by only allowing the defence to proceed if the amount claimed is paid into court or otherwise secured and give leave to the defendant on such condition, and thereby show mercy to the defendant by enabling him to try to prove a defence.‟ "

***

33. It is at once clear that even though in IDBI Trusteeship [IDBI Trusteeship Services Ltd. v. Hubtown Ltd., (2017) 1 SCC 568 : (2017) 1 SCC (Civ) 386] , this Court has observed that the principles stated in para 8 of Mechelec Engineers case [Mechelec Engineers & Manufacturers v. Basic Equipment Corpn., (1976) 4 SCC 687] shall stand superseded in the wake of amendment of Rule 3 of Order 37 but, on the core theme, the principles remain

the same that grant of leave to defend (with or without conditions) is the ordinary rule; and denial of leave to defend is an exception. Putting it in other words, generally, the prayer for leave to defend is to be denied in such cases where the defendant has practically no defence and is unable to give out even a semblance of triable issues before the court.

33.1. As noticed, if the defendant satisfies the Court that he has substantial defence i.e. a defence which is likely to succeed, he is entitled to unconditional leave to defend. In the second eventuality, where the defendant raises triable issues indicating a fair or bona fide or reasonable defence, albeit not a positively good defence, he would be ordinarily entitled to unconditional leave to defend. In the third eventuality, where the defendant raises triable issues, but it remains doubtful if the defendant is raising the same in good faith or about genuineness of the issues, the trial court is expected to balance the requirements of expeditious disposal of commercial causes on one hand and of not shutting out triable issues by unduly severe orders on the other. Therefore, the trial court may impose conditions both as to time or mode of trial as well as payment into the court or furnishing security. In the fourth eventuality, where the proposed defence appears to be plausible but improbable, heightened conditions may be imposed as to the time or mode of trial as also of payment into the court or furnishing security or both, which may extend to the entire principal sum together with just and requisite interest.

33.2. Thus, it could be seen that in the case of substantial defence, the defendant is entitled to unconditional leave; and even in the case of a triable issue on a fair and reasonable defence, the defendant is ordinarily entitled to unconditional leave to defend. In case of doubts about the intent of the defendant or genuineness of the triable issues as also the

probability of defence, the leave could yet be granted but while imposing conditions as to the time or mode of trial or payment or furnishing security. Thus, even in such cases of doubts or reservations, denial of leave to defend is not the rule; but appropriate conditions may be imposed while granting the leave. It is only in the case where the defendant is found to be having no substantial defence and/or raising no genuine triable issues coupled with the court's view that the defence is frivolous or vexatious that the leave to defend is to be refused and the plaintiff is entitled to judgment forthwith. Of course, in the case where any part of the amount claimed by the plaintiff is admitted by the defendant, leave to defend is not to be granted unless the amount so admitted is deposited by the defendant in the court.

33.3. Therefore, while dealing with an application seeking leave to defend, it would not be a correct approach to proceed as if denying the leave is the rule or that the leave to defend is to be granted only in exceptional cases or only in cases where the defence would appear to be a meritorious one. Even in the case of raising of triable issues, with the defendant indicating his having a fair or reasonable defence, he is ordinarily entitled to unconditional leave to defend unless there be any strong reason to deny the leave. It gets perforce reiterated that even if there remains a reasonable doubt about the probability of defence, sterner or higher conditions as stated above could be imposed while granting leave but, denying the leave would be ordinarily countenanced only in such cases where the defendant fails to show any genuine triable issue and the court finds the defence to be frivolous or vexatious."

46. In view of the aforesaid decisions, it is a settled position of law that leave to defend filed by the defendant be allowed in cases where the defendant raises triable issues i.e., the alleged facts are of such a nature

which entitle the defendant to lead evidence, interrogate the plaintiff or to cross-examine his witnesses. In such cases, leave to defend shall not be denied. The Court may refuse leave to defend in cases where the Court is of the view that the grant of leave would merely to protract the litigation proceedings.

47. The law prescribes certain established guidelines, which, if found to be existed in a certain case, application for leave to defend may be allowed. The Hon'ble Supreme Court categorically states that in the event a defendant satisfies the Court that he has a substantial defence which in the opinion of the concerned Court is likely to succeed, the plaintiff in such case would not be entitled to summary judgment, instead the defendant will be entitled to unconditional leave to defend the suit. Furthermore, an unconditional leave to defend is granted by a Court when it is shown by the defendant that he has a reasonable defence, although not a positively good defence. Apart from the aforesaid, there are certain other guidelines narrated by the Hon'ble Supreme Court which enunciates the principle to grant conditional leave to defend. Another point can be noted upon reading of IDBI Trusteeship Services Ltd. (Supra), as per which if any part of the amount claimed by the plaintiff is admitted by the defendant to be due from him, leave to defend the suit (even if triable issues or a substantial defence is raised), shall not be granted unless the amount so admitted to be due is deposited by the defendant in the Court.

48. The inclusion of a summary judgment presents several difficulties. The adjudicating Court is entrusted with the intricate duty of evaluating the evidence and determining the legal validity of the case,

notwithstanding the absence of a full-fledged trial. This requires a thorough analysis of the legal documents and evidence to verify that all the necessary conditions for a summary judgment are satisfied. When exercising this discretionary authority, the Court must be watchful to prevent any abuse of the summary procedure.

49. It does not serve as a means to bypass the standard trial procedure, but rather as a method to promptly resolve matters that fulfil the strict requirements established by Order XXXVII of the CPC. The Court's ability to grant summary judgment is limited to a thorough evaluation of the relevant facts and legal matters.

50. The implementation of Rule 3 of Order XXXVII of the CPC necessitates a careful equilibrium between promptness and impartiality. The approach of the said provision is simply to ensure prompt resolution of commercial disputes. However, the effectiveness of the process thereunder depends on strictly following its procedural rules and carefully using judicial discretion.

51. Under Order XXXVII of the CPC, the purpose is to allow the plaintiff to swiftly recover their dues without the need for a lengthy regular lawsuit. However, Rule 3 of the said Order states that if the defendant can convince the Court that they have a valid defence or that there are genuine issues that need a trial, the plaintiff cannot be granted to proceed with a summary judgment. In such cases, the defendant is given unconditional permission to defend the lawsuit. Since this Court has already laid out the scheme of the provision under which the relief is sought, it is now imperative to apply the said provision on the facts of the present case.

52. Now adverting to the merits of the instant application. The issue before this Court is to adjudicate upon whether the issues raised by the defendant qua the application seeking leave to defend constitute to be triable in nature.

53. At this stage, this Court deems it appropriate to categorically analyse the defence raised by the defendant by way of instant application and whether the defendant is entitled to leave to defend.

54. The first defence undertaken on behalf of the defendant is the fact that the signature obtained on loan agreement dated 2nd April, 2018 has been obtained through coercion and the same is false and fabricated. Moreover, it has been stated that the said loan agreement is not duly stamped. In order to determine the same, it would be imperative for both parties to submit their evidence and only then would it be determinable if the said loan agreement is authentic and in order to ascertain the same, a trial has to be conducted, defendant making the said contention of the loan agreement being fabricated, an issue which may be triable in nature.

55. It is apposite to note, that the crux of the dispute before this Court is primarily concerned with the recovery of an amount extended as a loan by the plaintiff company to the defendant, the crux of the money suit preferred by the plaintiff company rests with the loan agreement dated 2nd April, 2018 since the terms of payment etc. are encapsulated therein. It is hard to determine the maintainability of suit in the absence of such loan agreement since the legality of the document which forms the basis of the present suit is being disputed.

56. The defendant qua the loan agreement, has alleged that the said document, which forms the crux of the dispute is forged and fabricated.

In order to determine the same, the Court has to go beyond the documents on record and determine the same after evidence is tendered by the parties. Determining the validity of a document would require the parties to cross examine and tender evidence by way of an affidavit etc., it is only then that the Court will be able to determine whether the allegation of the said agreement being fabricated holds any ground. That being said, this Court is of the view that the defence undertaken by the defendant qua the loan agreement, constitutes to be an issue which requires trial.

57. Insofar as the remaining defences are concerned, the defendant also raised a defence with regard to the loan amount being an investment made by the plaintiff in the defendant's company. It is pertinent to note that the crux of the matter revolves around recovery of the loan amount, however, the respondent has alleged that such an amount does not exist and the documents in support of the same are forged, fabricated having been obtained under coercion.

58. The defendant has further alleged that the parties are known to each other due to which the offer for investment was extended by the plaintiff. The said allegation has been rebutted by the plaintiff on the ground that the defendant has failed to disclose the purpose of the investment and any details surrounding the same. This Court cannot determine whether the said defence raised by the defendant holds any ground since the entire dispute pertains to the amount in question. Bearing in mind the aforesaid, the said contention raised by the defendant is plausible, but improbable. This Court is of the view that in order to adjudicate upon the same, a trial is required to be conducted since the aforesaid issue can only be decided if the parties tender their evidence.

59. Further, the defendant has also claimed that the loan agreement is not stamped and registered, however, a perusal of the same discloses that a witness was present while the said agreement was being executed. Again, the present question cannot be addressed without taking a statement of the witness to the loan agreement. Since the document is not stamped or registered, it raises a question with regard to the validity of the same. This again, becomes an issue which can only be decided at trial.

60. Furthermore, the defendant has claimed that the Whatsaap messages and emails have been obtained through coercion and the plaintiff had sent certain persons to threaten the defendant to send the Whatsaap messages and emails, thereby, acknowledging the loan amount. The aforesaid defences raises triable issue before this Court.

61. This Court has carefully examined all defences raised by the defendant vide his application seeking leave to defend. Once again it becomes imperative to lay down the principles governing leave to defend. As discussed earlier, the scheme of the Act is such that any application seeking leave to defend must be allowed in the event that the individual moving such application is raising a defence that must be decided at the stage of trial. The Court also must take into consideration the fact that the defence so raised can be plausible but improbable, however, the Courts have the discretion to decide the same depending upon the facts and circumstances of the case.

62. The instant case which is a dispute pertaining to the recovery of an amount of Rs.3,43,78,083/- and additional pendent-lite and future interest @12% per annum. It is stated that the said amount was extended as a loan

by the plaintiff to the defendant in time of his need and was substantiated by way of the alleged loan agreement dated 2nd April, 2018.

63. In his application seeking leave to defend, the defendant has categorically stated that the alleged loan agreement does not exist and signatures on the same have been received under threat and coercion.

64. It is observed that the crux of the matter pertains only to the said loan amount and the document substantiating the same has been challenged by the defendant.

65. As per the scheme of Order XXXVII Rule 3 (v) of the CPC, it has been categorically laid down that in the event that a triable issue has been raised, it is imperative for the Courts to allow the application seeking leave to defend.

66. Since the very crux of the matter pertains to the loan amount and the loan agreement, this Court cannot allow the captioned suit without a trial. However, certain issues raised by the defendant are plausible but improbable such as the individuals sent to threaten the defendant to obtain signatures under coercion. This Court is only concerned with the fact that the very agreement which lays down the terms of the agreement remains in challenge and to adjudicate upon the same a full- fledged trial is required.

67. Accordingly, this Court is of the view that the respondent has a substantial defence which is likely to succeed and in view of the same, the respondent is entitled to unconditional leave to defend the above said recovery suit.

CONCLUSION

68. The plaintiff is relying on the loan agreement dated 2nd April, 2018 to aver that the plaintiff has advanced a loan to the defendant. The defendant in its leave to defend has refuted the aforesaid Agreement contending that the Agreement is not stamped, it was signed by the defendant under coercion and is against the local laws of the State of Punjab.

69. Order XXXVII of the CPC provides for summary trial of suit in certain specific cases wherein the defense raised by the defendnat is sham and untenable. In the instant case, this Court is of the view the instant application seeking leave to defend has raised triable issues and a full- fledged trial shall be conducted for the same.

70. It is held that the captioned civil suit involves disputed questions of fact and law and the same requires the parties to lead evidence.

71. It is further held that the plaintiff is not entitled to any decree on the basis of alleged admission made by the defendant.

72. Accordingly, the leave to defend filed by the defendant in the civil suit is allowed.

CS(COMM) 690/2022

73. The defendant is directed to file written statement/reply to the plaintiff's suit within a period of four weeks from today. Along with the written statement, the defendant shall also file an affidavit of admission and denial of the documents, without which the written statement shall not be taken on record.

74. The plaintiff is also directed to file an affidavit of admission and denial of the documents and is also given liberty to file replication within a period of four weeks from receipt of the copy of the written statement.

75. List before the learned Joint Registrar on 10th May 2024.

76. The judgment be uploaded on the website forthwith.

(CHANDRA DHARI SINGH) JUDGE APRIL 8, 2024 rk/db/ryp

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter