Wednesday, 29, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Exclusive Capital Ltd vs Silver And C.Z. International
2025 Latest Caselaw 61 Del

Citation : 2025 Latest Caselaw 61 Del
Judgement Date : 2 May, 2025

Delhi High Court

Exclusive Capital Ltd vs Silver And C.Z. International on 2 May, 2025

Author: Navin Chawla
Bench: Navin Chawla
                  $~32
                  *      IN THE HIGH COURT OF DELHI AT NEW DELHI
                                                             Date of decision: 02.05.2025

                  +      RFA(COMM) 257/2025

                         EXCLUSIVE CAPITAL LTD.                   .....Appellant
                                      Through: Mr.Siddharth Yadav, Sr.Adv.
                                                with Mr.Manav Goyal,
                                                Ms.Zinnea Mehta, Mr.Abhishek
                                                Jaiswal, Mr.Manthan Dixit,
                                                Ms.Ritika Gusain, Ms.Jahnvi
                                                Gupta, Advs.

                                            versus

                         SILVER AND C.Z. INTERNATIONAL                  .....Respondent
                                       Through: Nemo

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

                  NAVIN CHAWLA, J. (ORAL)

CM APPL. 26670/2025 (Exemption)

1. Allowed, subject to all just exceptions.

RFA(COMM) 257/2025

2. This appeal has been filed, challenging the Judgment dated 05.03.2025 passed by the learned District Judge (Commercial-01), South District, New Delhi (hereinafter referred to as, „Trial Court‟) in CS (COMM.) No. 113/2025, titled Exclusive Capital Limited vs. Silver & C.Z. International, dismissing the application filed by the

appellant herein seeking waiver of pre-litigation mediation stipulated by Section 12A of the Commercial Courts Act, 2015 (in short, „Act‟) and, consequentially, rejecting the plaint filed by the appellant.

3. The appellant has filed the above-mentioned suit before the learned Trial Court, praying for the following reliefs:

"A. Pass a decree in favour of the Plaintiff and against the Defendant for an amount of Rs. 42,00,434.09/- (Rupees Forty Two Lakhs Four Hundred Thirty Four and Nine Paisa Only) as of 31.01.2025; and/or

B. Pass a decree in favour of the Plaintiff and against the Defendant for pendente lite and future interest at the rate of 10 % per annum together with default interest at the rate of 2% per month and penal charges at the rate of 2% per month from 01.02.2025 till the date of realization."

4. In the plaint, it is alleged that the appellant had extended a Loan Facility of a sum of Rs.2 crore to the respondent, under a Terms Loan Facility Agreement dated 29.04.2022 (in short, „Loan Agreement‟). The term loan was for a period of four years, commencing from April, 2022 and was to mature in May, 2026. The loan was to be repaid in equally monthly instalments of Rs.5,07,252/-, and in the event of default, the respondent was liable to pay interest at the rate of 2% to be charged per month and an additional penal charge of 2% per month over and above the applicable interest rate. The respondent also provided an undertaking dated 29.04.2022 to comply with the terms and conditions of the Loan Agreement and acknowledged that the loan would bear interest at the rate of 10% per annum.

5. The appellant claimed that the respondent failed to pay the amounts towards the multiple monthly instalments, ranging from the period 01.07.2022 to 22.01.2023, thereby acting in breach of the terms of the Loan Agreement. The appellant, however, admits that the respondent had paid an amount of Rs.1 crore on 23.01.2023 and 24.01.2023, respectively. The respondent, however, did not make any further payments towards the outstanding balance amount, including principal, interest, default interest, and penal charges. The appellant further states that in view of the long-standing relationship between the parties, the appellant with a bona fide intent to recover the loan due to it, granted additional time to the respondent to repay the loan amount disbursed by the appellant under the Loan Agreement, however, the respondent failed to make the payment of the multiple instalments. In these circumstances, the appellant addressed a Demand Notice dated 01.06.2024, demanding from the respondent a sum of Rs.17,22,372/-, claimed to be due as on 31.03.2024 under the Agreement.

6. The appellant filed the above suit claiming that as on 31.12.2022, the due amount was Rs.41,09,698.09/-. Along with the suit, the appellant also filed an application under Order XXXVIII Rule 5 of the Code of Civil Procedure, 1908 (CPC), praying for the following reliefs:

"A. Direct the Defendant to deposit a sum of Rs. 42,00,434.09/- (Rupees Forty Two Lakhs Four Hundred Thirty Four And Nine Paisa Only) towards security of the Suit claim;

B. Direct the Defendant from alienating, creating any third party rights and disposing of its assets and properties."

7. In the application, apart from stating that amounts were due from the respondent, the only contention raised by the appellant is as under:

"4. That the Plaintiff has credible information and a reasonable apprehension that the Defendant, with mala fide intent to defeat the legitimate claims of the Plaintiff, is likely to dispose of or alienate its assets. Such actions, if permitted, would render any decree passed by this Hon'ble Court infructuous and would cause irreparable loss and injury to the Plaintiff.

5. That the Plaintiff submits that the Defendant has already shown its intent to evade liabilities by failing to comply with the terms of the Loan Agreement, further ignoring the Demand Notice issued by the Plaintiff and not maintaining transparent communication with the Plaintiff regarding repayment obligations.

6. That the Plaintiff further submits that the balance of convenience lies in its favour as the Plaintiff has extended the loan amount of Rs. 2,00,00,000/- (Rupees Two Crores Only) in good faith and in compliance with all regulatory and contractual requirements, whereas the Defendant has deliberately and wilfully defaulted on repayment.

7. That the Plaintiff is likely to suffer irreparable harm and injury if the Defendant is allowed to dispose of or alienate its assets, as the recovery of the outstanding dues would become practically impossible.

8. That the Plaintiff has a prima facie case in its favour, as evidenced by the Loan Agreement dated 29.04.2022, the Undertaking dated 29.04.2022 executed by the Defendant, and the Ledger Account maintained by the Plaintiff, all of which clearly establish the

Defendant's liability. Further, the Plaintiff has a prima facie case as the Defendant has failed to repay the amount due to the Plaintiff despite service of Demand Notice.

9. Therefore, the Plaintiff most respectfully prays that this Hon'ble Court may most graciously be pleased to direct the Defendant to pay an amount of Rs.42,00,434.09/- (Rupees Forty Two Lakhs Four Hundred Thirty Four And Nine Paisa Only) Towards security for suit claim and further, restrain the Defendant from alienating and disposing off its assets and properties."

8. The appellant also filed an application under Section 12A of the Act, praying for an exemption from instituting pre-institution mediation, contending therein as under:

"4. The Plaintiff respectfully submits that the present suit involves an urgent matter wherein the Defendant may take steps to dispose of or otherwise deplete assets unrelated to the subject matter of the dispute, which are crucial for the Plaintiff's recovery of the outstanding loan amount. The Plaintiff is under the genuine fear that the Defendant, in order to avoid the recovery of the debt, may take actions to dispose of or diminish such assets, thereby seriously impeding the Plaintiff's ability to enforce any judgment that may be passed in this case. Such conduct, if allowed to continue unchecked, would result in irreparable harm to the Plaintiff's ability to recover the loan amount. The urgency of the situation is further underscored by the Plaintiff's need to secure an immediate injunction to preserve the Defendant's assets pending the final resolution of the suit.

xxx

6. That in view of the facts and premises of present matter, where an interim urgent relief has been sought by the Plaintiff, and in

pursuance of statutory mandates and established principles of law, it is clear that the mandatory requirement of pre-institution mediation is not applicable in the present matter. The Plaintiff is faced with a situation where the Defendant may act in a manner that could frustrate the Plaintiff's ability to recover the amount due, thereby necessitating the urgent relief sought in the present matter."

9. As noted hereinabove, the learned Trial Court, by the Impugned Judgment, dismissed the application filed by the appellant under Section 12A of the Act, and consequentially rejected the plaint.

10. The learned senior counsel for the appellant vehemently submits that even where the Court finds that there was no urgent relief that was maintainable for the plaintiff, the Court cannot reject the plaint. He submits that the Court could have dismissed the application under Section 12A of the Act and referred the plaintiff for mediation, rather than rejecting the plaint itself. In support of his submission, he places reliance on the Judgment of this Court in Chandra Kishore Chaurasia v. R.A. Perfumery Works Pvt. Ltd., 2022 SCC OnLine Del 3529; the Judgment of the Bombay High Court in Kaulchand H. Jogani v. Shree Vardhan Investment & Ors., 2022 SCC OnLine Bom 4752; and the Judgment of the Supreme Court in Yamini Manohar v. T.K.D.Keerthi, (2024) 5 SCC 815.

11. We are unable to agree with the submission of the learned senior counsel for the appellant.

12. Section 12A of the Act reads as under:

" 12A. Pre-Institution Mediation and Settlement--(1) A suit, which does not

contemplate any urgent interim relief under this Act, shall not be instituted unless the plaintiff exhausts the remedy of pre- institution mediation in accordance with such manner and procedure as may be prescribed by rules made by the Central Government.

(2) The Central Government may, by notification, authorise the Authorities constituted under the Legal Services Authorities Act, 1987 (39 of 1987), for the purposes of pre-institution mediation. (3) Notwithstanding anything contained in the Legal Services Authorities Act, 1987, the Authority authorised by the Central Government under sub-section (2) shall complete the process of mediation within a period of three months from the date of application made by the plaintiff under sub-

section (1):

Provided that the period of mediation may be extended for a further period of two months with the consent of the parties:

Provided further that, the period during which the parties remained occupied with the pre- institution mediation, such period shall not be computed for the purpose of limitation under the Limitation Act, 1963 (36 of 1963). (4) If the parties to the commercial dispute arrive at a settlement, the same shall be reduced into writing and shall be signed by the parties to the dispute and the mediator. (5) The settlement arrived at under this section shall have the same status and effect as if it is an arbitral award on agreed terms under sub-

section (4) of section 30 of the Arbitration and Conciliation Act, 1996 (26 of 1996)."

13. The object and intent behind the introduction of Section 12A of the Act is to ensure that the parties first attempt to amicably resolve their dispute before approaching the Court. It is contemplated that in such mediation proceedings not only the disputes would be amicably

resolved but would be resolved in an expeditious manner, which is the very object of the Act being introduced with a special procedure for the speedy resolution of the commercial dispute.

14. In Patil Automation (P) Ltd. & Ors. v. Rakheja Engineers (P) Ltd., (2022) 10 SCC 1, the Supreme Court, while highlighting the object of the insertion of Section 12A of the Act, has held that where a Suit is instituted violating the mandate of Section 12A of the Act, it must be visited with rejection of the plaint under Order VII Rule 11 CPC. It was held as under:

"99.1. The Act did not originally contain Section 12-A. It is by amendment in the year 2018 that Section 12-A was inserted. The Statement of Objects and Reasons are explicit that Section 12-A was contemplated as compulsory. The object of the Act and the Amending Act of 2018, unerringly point to at least partly foisting compulsory mediation on a plaintiff who does not contemplate urgent interim relief. The provision has been contemplated only with reference to plaintiffs who do not contemplate urgent interim relief. The legislature has taken care to expressly exclude the period undergone during mediation for reckoning limitation under the Limitation Act, 1963. The object is clear. 99.2. It is an undeniable reality that courts in India are reeling under an extraordinary docket explosion. Mediation, as an alternative dispute mechanism, has been identified as a workable solution in commercial matters. In other words, the cases under the Act lend themselves to be resolved through mediation. Nobody has an absolute right to file a civil suit. A civil suit can be barred absolutely or the bar may operate unless certain conditions are fulfilled. Cases in point, which amply illustrate this principle, are Section 80CPC

and Section 69 of the Partnership Act. 99.3. The language used in Section 12-A, which includes the word "shall", certainly, goes a long way to assist the Court to hold that the provision is mandatory. The entire procedure for carrying out the mediation, has been spelt out in the Rules. The parties are free to engage counsel during mediation. The expenses, as far as the fee payable to the mediator, is concerned, is limited to a one- time fee, which appears to be reasonable, particularly, having regard to the fact that it is to be shared equally. A trained mediator can work wonders.

99.4. Mediation must be perceived as a new mechanism of access to justice. We have already highlighted its benefits. Any reluctance on the part of the Court to give Section 12-A, a mandatory interpretation, would result in defeating the object and intention of Parliament. The fact that the mediation can become a non-starter, cannot be a reason to hold the provision not mandatory. Apparently, the value judgment of the lawgiver is to give the provision, a modicum of voluntariness for the defendant, whereas, the plaintiff, who approaches the court, must, necessarily, resort to it. Section 12-A elevates the settlement under the Act and the Rules to an award within the meaning of Section 30(4) of the Arbitration Act, giving it meaningful enforceability. The period spent in mediation is excluded for the purpose of limitation. The Act confers power to order costs based on conduct of the parties.

xxxx

113. Having regard to all these circumstances, we would dispose of the matters in the following manner:

113.1. We declare that Section 12-A of the Act is mandatory and hold that any suit instituted violating the mandate of Section 12-A must be visited with rejection of the plaint under Order 7 Rule 11. This power can be exercised even

suo motu by the court as explained earlier in the judgment. We, however, make this declaration effective from 20-8-2022 so that stakeholders concerned become sufficiently informed."

15. In Chandra Kishore Chaurasia (supra), the Division Bench of this Court held that the question whether the plaintiff desires any urgent relief is to be decided solely by the plaintiff while instituting a suit; the Court may or may not accede to such a request for urgent interim relief, but that is not relevant for determining whether the plaintiff was required to exhaust the remedy of pre-institution mediation.

16. The above view was partially approved by the Supreme Court in Yamini Manohar (supra), wherein it held that, although the non- grant of interim relief will itself not justify the dismissal of the Commercial Suit under Order VII Rule 11 of the CPC for non- initiation of the pre institution mediation, at the same time, a prayer for urgent interim relief should not be a guise or mask to wriggle out of and get over the mandate of the Section 12A of the Act. The Court expressed its disagreement with the proposition that the plaintiff has an absolute choice and right to paralyse the operation of Section 12A of the Act merely by making a prayer for urgent interim relief; camouflaged and guised to bypass the statutory mandate of pre- institution mediation. The Court observed that such deception and falsity must not be allowed to defeat the mandate of Section 12A of the Act. The Court held that an absolute and unfettered right approach is, therefore, not justified if the pre-institution mediation under

Section 12A of the Act is mandatory, as has been held in Patil Automation (supra). The Court further clarified that the suit must genuinely "contemplate" the need for an urgent interim relief; this is the precise and limited exercise that the Commercial Courts must undertake, keeping in mind the legislative object/intent behind the enactment of Section 12A of the Act, and to ensure that such object is not defeated. We quote from the judgment as under:

"10. We are of the opinion that when a plaint is filed under the CC Act, with a prayer for an urgent interim relief, the commercial court should examine the nature and the subject- matter of the suit, the cause of action, and the prayer for interim relief. The prayer for urgent interim relief should not be a disguise or mask to wriggle out of and get over Section 12-A of the CC Act. The facts and circumstances of the case have to be considered holistically from the standpoint of the plaintiff. Non-grant of interim relief at the ad interim stage, when the plaint is taken up for registration/admission and examination, will not justify dismissal of the commercial suit under Order 7 Rule 11 of the Code; at times, interim relief is granted after issuance of notice. Nor can the suit be dismissed under Order 7 Rule 11 of the Code, because the interim relief, post the arguments, is denied on merits and on examination of the three principles, namely : (i) prima facie case,

(ii) irreparable harm and injury, and (iii) balance of convenience. The fact that the court issued notice and/or granted interim stay may indicate that the court is inclined to entertain the plaint.

11. Having stated so, it is difficult to agree with the proposition that the plaintiff has the absolute choice and right to paralyse Section 12-A of the CC Act by making a prayer for urgent interim relief. Camouflage and guise to bypass the statutory mandate of pre-litigation

mediation should be checked when deception and falsity is apparent or established. The proposition that the commercial courts do have a role, albeit a limited one, should be accepted, otherwise it would be up to the plaintiff alone to decide whether to resort to the procedure under Section 12-A of the CC Act. An "absolute and unfettered right"

approach is not justified if the pre-institution mediation under Section 12-A of the CC Act is mandatory, as held by this Court in Patil Automation [Patil Automation (P) Ltd. v. Rakheja Engineers (P) Ltd."

17. In the present case, as has been noted hereinabove, the claim of the appellant is that the respondent has defaulted in making the payment of the monthly instalments, interest, and penal charges, in terms of the Loan Agreement. Along with the suit, the appellant filed an application under Order XXXVIII Rule 5 of the CPC, making vague allegations that it had "credible information and a reasonable apprehension" that the respondent, with mala fide intent to defeat the legitimate claims of the appellant, was likely to dispose of or alienate its assets. The claim amount is only Rs.42,00,434.09/-, which, as noted hereinabove, also includes penal charges. The Suit was filed claiming default of the respondent starting from 31.01.2023, which itself belies the claim of any urgency which can justify bypassing the compliance with Section 12A of the Act. The learned Trial Court, therefore, in our view rightly so, found that in the facts of the case, no interim relief could even be "contemplated" in the Suit. The interim application filed was merely a camouflage and guise to bypass the statutory mandate of pre-institution mediation under Section 12A of

the Act.

18. We have no reason to disagree with the above finding.

19. The learned senior counsel for the appellant submits that the delay in filing the suit was due to the suspension of the appellant‟s Board by an order passed by the learned National Company Law Tribunal, and that it was only after the said order was stayed by the Supreme Court on 24.02.2025, that the above suit was filed before the learned Trial Court. In our view, this would also not justify the urgency required to bypass the mandate of Section 12A of the Act.

20. We, therefore, find no merit in the present appeal.

21. The appeal along with the application is, accordingly, dismissed. The appellant shall pay costs of Rs.25,000/-, to be deposited with the Delhi High Court Clerk‟s Association within a period of two weeks from today.

NAVIN CHAWLA, J

RENU BHATNAGAR, J MAY 2, 2025/Arya/DG 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