Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Greatech Fashions vs S K Industries
2025 Latest Caselaw 3472 Del

Citation : 2025 Latest Caselaw 3472 Del
Judgement Date : 27 May, 2025

Delhi High Court

Greatech Fashions vs S K Industries on 27 May, 2025

Author: Navin Chawla
Bench: Navin Chawla
                  $~66
                  *      IN THE HIGH COURT OF DELHI AT NEW DELHI
                                                         Date of decision: 27.05.2025
                  +      RFA(COMM) 323/2025
                         GREATECH FASHIONS
                                                                           .....Appellant
                                             Through:     Mr. Navdeep Singh, Adv.

                                             versus

                         S K INDUSTRIES
                                                                             .....Respondent
                                             Through:     None.

                         CORAM:
                         HON'BLE MR. JUSTICE NAVIN CHAWLA
                         HON'BLE MS. JUSTICE RENU BHATNAGAR

                  NAVIN CHAWLA, J. (ORAL)

CM APPL. 33430/2025

1. Allowed, subject to all just exceptions. RFA(COMM) 323/2025

2. This appeal has been filed challenging the Order dated 08.05.2025, passed by the learned District Judge, Commercial Court- 05, South District, Saket Courts, New Delhi, in CS (COMM) No. 206/2025, titled Greatech Fashions v. S.K. Industries, rejecting the plaint of the suit filed by the appellant as being barred by limitation.

3. The above suit was filed by the appellant seeking recovery of the amount of Rs. 5,44,961/-, along with pendente lite and future interest at the rate of 18% per annum from the respondent herein. It is the case of the appellant that the appellant is a distributor of

engineering plastic. The respondent had approached the appellant for the purchase of the said goods, whereafter the appellant supplied the same to the respondent vide invoice dated 20.09.2018. The summary of the transactions is given by the appellant as below:

"

S.NO. Tax invoice No. Date Amount (Rs.)

1. Opening Balance

2. 0440 20.09.2018 11,25,130

3. Credit Note 17.11.2018 5,46,411 Total Sale 5,78,719 Amount (A) PAYMENT RECEIVED S.No. Date Amount (Rs.)

1. 03.12.2018-Chq. No. 502200 dt. 5,62,790 30.11.2018

2. 03.12.2018-Chq. No. 502200 dt. 5,62,790 30.11.2018-REJECTED

3. 15.02.2019 1,00,000

4. 30.04.2019 1,00,000

5. 30.04.2019 1,00,000

6. 16.05.2019 1,00,000

7. 03.08.2019 1,00,000 Total (B) 3,00,000 Outstanding Amount (A-B) 2,78,719 "

4. The appellant further claimed that due to the outbreak of the COVID-19 pandemic, the appellant could not initiate any legal action against the respondent and, therefore, sought exclusion of the period between 15.03.2020 to 28.02.2022 for the purposes of calculating the limitation period.

5. It was claimed that the appellant issued a legal notice dated 24.06.2022 to the respondent.

6. In the said suit, the appellant pleaded the cause of action for filing the suit as under:

"4. That the cause of action arose in favor of the Plaintiff against the Defendant for the first time on 20.09.2018 when the tax invoice bearing no. GST/2018-19/440 for payment of the amount of Rs.11,25,130.00 was raised against the delivery of the goods to the Defendant and the liability of Defendant was duly acknowledged by it upon the said tax invoice. That the cause of action further arose on each and every following occasion when the goods against the orders placed by the Defendant were delivered and the tax invoices were raised by the Plaintiff to Defendant and the Defendant has made the part payment as mentioned in para 3(IV) above. The cause of action further arose during Covid-19 period when due to COVID-19 the Plaintiff could not initiate any legal action against the Defendant and the Hon'ble Supreme Court of India vide order dated 10.01.2022 excluded the time period between 15.03.2020 to 28.02.2022 and extended the limitation period. That the cause of action also arose on each and every occasion when the Plaintiff requested the Defendant through telephonic communications/e-mails and in person meeting(s) to clear his outstanding dues and the Defendant kept avoiding the payment on one pretext or the other. That the cause of action further arose on 24.06.2022 when the plaintiff issued a legal notice to the Defendant through his advocate for clearing the dues outstanding towards plaintiff. That the cause of action further arose on 24.06.2022 when the plaintiff issued a legal notice to the Defendant through his advocate for clearing the dues outstanding towards the Plaintiff. That the cause of action further arose on 24.06.2022 when the Plaintiff issued a legal notice to the Defendant through his advocate for clearing the dues outstanding towards the Plaintiff. The cause of action further arose when the Plaintiff has filed application for Pre Institution Mediation dated 11.02.2025. Further, the cause of action arose on the date

for appearance of the Defendant for Pre Institution Mediation was scheduled for 05.03.2025, however the Defendant has not appeared for the Pre-Institution Mediation on 05.03.2025 as on serving the notice to the Defendant. Further, the cause of action arose on 05.04.2025 when the Defendant did not appear again for pre mediation. Further Cause of action arose when Non-starter report dated 05.04.2025 was received by the Plaintiff on 16.04.2025. That cause of continues as on date as the admitted outstanding amount as stated herein above is still due to the Plaintiff against the Defendant and the Plaintiff is within the prescribed period of 3 years by excluding the time period between 15.03.2020 to 28.02.2022 (covid period excluded in terms of the Supreme Court's order dated 10.01.2022 on limitation)"

7. As noted hereinabove, the learned District Judge has rejected the plaint as being barred by limitation. The learned District Judge observed that in the legal notice, there is no mention by the appellant of any previous settlement talks going on between the parties and, therefore, the limitation for filing the suit would not be extended.

8. The learned counsel for the appellant, placing reliance on the judgment of this Court in Fortune Builders (P) Ltd. v. Blue Star Ltd., 2022 SCC OnLine Del 975, passed by a learned Single Judge of this Court, submits that it is only when the talks of settlement break and a legal notice is issued for the recovery of the amount, that the period of limitation would commence. He submits that the suit was, therefore, filed within the period of limitation.

9. We are unable to agree with the said submission made by the learned counsel for the appellant. Admittedly, the last payment made

by the respondent against the supply was on 03.08.2019, that is, prior to the outbreak of the COVID-19 pandemic and the order passed by the Supreme Court granting extension of the period of limitation.

10. Thereafter, though in the plaint it is stated that there were certain talks of settlement between the parties, apart from the fact that there is no proof thereof filed with the plaint, in any case, such talks cannot extend the period of limitation. The period of limitation can be extended only under certain circumstances as mentioned in the Limitation Act, 1963, one of them being a written acknowledgment of the debt or a part payment made within the period of limitation. None of those circumstances are made out by the appellant in the present case. Equally, the issuance of a legal notice does not lead to the commencement of a fresh period of limitation.

11. Accordingly, the suit, which had been filed on or about 22.05.2025, even after excluding the period by which limitation stood extended under orders of the Supreme Court, was clearly barred by limitation and the plaint has been rightly rejected by the learned District Judge.

12. Reliance on the judgment of this Court in Fortune Builders (supra) is also ill-founded, inasmuch as, in the said case, as duly noted by the learned Single Judge of this Court, the work from which the transaction/dispute arose was still pending and the parties therein had raised competing claims vide the legal notices and their respective replies. It was in those facts that the learned Single Judge had held that the final disputes between the parties therein ultimately crystallised and came to be raised by the respondent therein in its legal notice. The

same is not the situation in the present case.

13. In view of the above, we find not merit in the present appeal. The same is accordingly dismissed.

NAVIN CHAWLA, J

RENU BHATNAGAR, J MAY 27, 2025/rv/VS Click here to check corrigendum, if any

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter