Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ifci Limited vs The India Sugars And Refineries Limited
2025 Latest Caselaw 4285 Kant

Citation : 2025 Latest Caselaw 4285 Kant
Judgement Date : 21 February, 2025

Karnataka High Court

Ifci Limited vs The India Sugars And Refineries Limited on 21 February, 2025

Author: S.G.Pandit
Bench: S.G.Pandit
                                              -1-
                                                       NC: 2025:KHC:7917-DB
                                                        WA No. 288 of 2023




                        IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                          DATED THIS THE 21ST DAY OF FEBRUARY, 2025

                                           PRESENT
                              THE HON'BLE MR JUSTICE S.G.PANDIT
                                             AND
                        THE HON'BLE MR JUSTICE RAMACHANDRA D. HUDDAR
                            WRIT APPEAL NO. 288 OF 2023 (GM-RES)
                   BETWEEN:
                   1. IFCI LIMITED
                      A COMMON REGISTERED UNDER THE
                      COMPANIES ACT, 1956 HAVING ITS OFFICE
                      AT IFCI TOWER, 61, NEHRU PLACE
                      NEW DELHI-110 019
                      REPRESENTED BY ITS GENERAL MANAGER.

                   2.    SUGAR DEVELOPMENT FUND
                         THROUGH ITS DIRECTOR SDF,
                         DEPARTMENT OF FOOD AND
                         PUBLIC DISTRIBUTION,
                         DTE OF SUGAR, KRISHI BHAVAN,
                         NEW DELHI-110001
                         REPRESENTED BY ITS DEPUTY DIRECTOR.

Digitally signed                                              ...APPELLANTS
by SHAKAMBARI
Location: HIGH     (BY SRI. JAYKUMAR S. PATIL, SENIOR ADVOCATE FOR
COURT OF               SRI. K. NAGENDRA KUMAR, ADVOCATE)
KARNATAKA
                   AND:
                   1. THE INDIA SUGARS AND REFINERIES LIMITED
                       A COMPANY REGISTERED UNDER THE COMPANIES
                       ACT 1956, HAVING ITS OFFICE AT 102 AND 108,
                       MIDFORD HOUSE, OFF M G ROAD,
                       BENGALURU-560001
                       REPRESENTED BY ITS MANAGER FINANCE,
                       MR P S KRISHNAMURTHY,
                       S/O. P K SOUNDARAJAN, AGED ABOUT 61 YEARS.
                              -2-
                                       NC: 2025:KHC:7917-DB
                                        WA No. 288 of 2023




2.   I.S.R. WORKERS UNION
     BEARING REGISTRATION NO.31/B./D,
     HAVING ITS OFFICE AT 3-179,
     PATEL NAGAR, HOSPET,
     BELLARY DISTRICT-583211
     REPRESENTED BY ITS PRESIDENT,
     SRI. M. D. GHOUSE

3.   UNION OF INDIA
     GOVERNMENT OF INDIA,
     MINISTRY OF CONSUMER AFFAIRS,
     DEPARTMENT OF FOOD AND PUBLIC DISTRIBUTION,
     KRISHI BHAVAN,
     NEW DELHI-110001.

4.   THE JOINT SECRETARY
     (SUGAR AND ADMIN)
     GOVERNMENT OF INDIA,
     MINISTRY OF CONSUMER AFFAIRS,
     DEPARTMENT OF FOOD AND PUBLIC DISTRIBUTION,
     KRISHI BHAVAN,
     NEW DELHI-110001.
                                        ...RESPONDENTS
(BY SRI. RAJESH CHANDER KUMAR ROHRA
    SENIOR COUNSEL FOR
    SRI. HARSHAVARDHAN B. SHARMA, ADVOCATE FOR R1;
    SRI. K. RAVINDRANATH, ADVOCATE FOR R2;
    SRI. N. SHANTHI BHUSHAN, DSGI FOR R3 & R4)

      THIS   WRIT   APPEAL     IS   FILED   U/S   OF    THE

KARNATAKA    HIGH   COURT    PRAYING   TO   SET-ASIDE   THE

IMPUGNED ORDER DATED 18/01/2023 IN WP NO.1486/2021

PASSED BY THE LEARNED SINGLE JUDGE, HON'BLE HIGH

COURT OF KARNATAKA, AT BENGALURU AND ALLOW THIS
                              -3-
                                       NC: 2025:KHC:7917-DB
                                        WA No. 288 of 2023




APPEAL BY DIRECTING THE RESPONDENT TO PAY A PENAL

INTEREST OF 6 PERCENT FROM THE PERIOD OF 30/07/2012

TO 06/08/2020 AND PENAL INTEREST OF 4 PERCENT FROM

THE PERIOD OF 07/08/2020 TILL DATE AND CALL FOR THE

ENTIRE RECORD IN WP NO.1486/2021 ON THE FILE OF

BEFORE THIS HON'BLE COURT.


     THIS    WRIT   APPEAL   HAVING   BEEN   RESERVED   FOR

JUDGMENT COMING ON FOR PRONOUNCEMENT OF THIS DAY,

RAMACHANDRA D. HUDDAR J., DELIVERED/PRONOUNCED

THE FOLLOWING:


CORAM:   HON'BLE MR JUSTICE S.G.PANDIT
            and
            HON'BLE MR JUSTICE RAMACHANDRA D. HUDDAR


                      CAV JUDGMENT

(PER: HON'BLE MR JUSTICE RAMACHANDRA D. HUDDAR)

The appellant nos. 1 and 2 have filed this intra-

Court appeal under Section 4 of the Karnataka High Court

Act. The appellants were respondent nos. 1 and 2 and

respondent no.1 was the petitioner in WP No.1486/2021.

NC: 2025:KHC:7917-DB

2. The parties to this appeal are referred to as per

their rank before the writ Court.

3. In this intra-Court appeal, the appellants have

assailed the validity of the order passed by the learned

Single Judge by which, the respondent no.1 preferred the

writ petition against the present appellant questioning the

notices dated 4.10.2018, 13.11.2018 and 25.4.2019

addressed to the petitioner to make a payment of 6%

penal interest on account of the alleged default in payment

of the loan availed and also sought direction to issue a writ

in the nature of mandamus by holding that additional

interest has to be fixed at 2.5% p.a. as per the agreement

dated 13.01.2004 entered into between both the parties.

4. It is the case of the petitioner before the writ

Court that, to run the business of sugar production and

distribution, the petitioner requested the first respondent

to grant the loan, entered into agreement i.e., IFCI on

13.1.2004 with certain terms and conditions towards

disbursement of the loan. The petitioner committed default

NC: 2025:KHC:7917-DB

in making the payment on account of alleged loss

sustained by it during the course of business operations of

the petitioner company. Therefore, it resulted in initiation

of certain proceedings against the petitioner by respondent

no.1. The petitioner questions about demand made by the

first respondent for payment of 6% penal interest on

account of default in making the payment. The records

reveal that, several orders were passed by this Court with

regard to the properties of the petitioner company and

even certain properties were sold to realize the loan

amount. With regard to the remainder amount, this Court

has passed an order to deposit the amount realized for the

purpose of disbursement of dues to the labourers of the

company.

5. Most of the facts with regard to availment of

loan by the petitioner company is admitted. With regard to

sanction of the loan, a sanction letter dated 7.4.2003 is

produced by the petitioner. So also, there is agreement

between the parties with regard to payment of penal

NC: 2025:KHC:7917-DB

interest in case of default committed by the petitioner

company.

6. The respondent no.1 before the writ court

contends that, in view of amendment in the year 2012, the

petitioner-company is under obligation to pay the penal

interest as per the demand notice so stated above and

there is no ground to quash the said demand notices dated

4.10.2018, 13.11.2018 and 25.4.2019. It is further

contended that, the petitioner-company is under obligation

to pay the same and cannot maintain the present writ

petition. Thus, the claim of the petitioner and respondent

no.1 is restricted with regard to the charging penal

interest as per the demand notices impugned in the writ

petition.

7. On contest, the said writ petition came to be

allowed in part maintaining the rate of interest as per the

agreement and thereby quashed the demand notices

marked at Annexure-A, B and C with further direction to

the first respondent to consider refund of the amount i.e.

NC: 2025:KHC:7917-DB

paid to them during the pendency of the writ petition i.e.

penal interest at 6% p.a., by withholding 2.5% penal

interest per annum, and refund the excess deposit with

further directions at Sl.Nos.4 to 7.

8. We have heard the arguments of both the side

at length. Meticulously perused the records.

Submissions of the advocates for both the side

9. The learned Sr.Counsel Sri. Jayakumar S. Patil,

appearing for the appellant would vehemently submit that,

the charging interest as per the amended rules under the

Sugar Development Fund Rules, 1983 amended in the

year 2012 is proper as the petitioner company committed

default in payment of the loan amount. He submits that,

the petitioner company has committed default. As per the

amended rules, the petitioner company is under obligation

to pay the penal interest as charged because of default

committed in repayment of the loan amount. Therefore,

NC: 2025:KHC:7917-DB

the learned Sr. Counsel for the appellant justifies the

imposition of penal interest as per the amended rules.

10. As against this submission, learned counsel for

the petitioner being respondent no.1 submits that, the said

amendment to the Sugar Development Fund Rules, 1983

though amended on 30.07.2012, but, it has no

retrospective effect. He would submit that, the parties to

the litigation are bound by the contract of the year 2004.

The petitioner respondent No.1 is under obligation to pay

the interest as well as penal interest in case of default as

per the agreement and not based upon the amendment

which has got a prospective effect. He would submit that

the learned Single Judge is justified in allowing the writ

petition and quashing the demand notices.

11. As most of the factual features are admitted

between both the parties, the only point that is to be

considered is:- with regard to the tenability of the demand

notices which are questioned in the writ petition.

NC: 2025:KHC:7917-DB

12. In view of the petitioner approaching the first

respondent IFCI seeking financial assistance with approval

of Government of India, a contract came to be entered

into between petitioner and respondent no.1 on

13.01.2004, as per the said agreement, in addition to the

other terms and conditions between the parties to the

contract, the main conditions are:

"ii. The amount of loan advanced shall carry a simple interest at the rate of 6 percent per annum or as may be decided by the Central Government from time to time from the date of its release to the IFCI.

vii. the repayment of principal and payment of interest thereon to commence after the expiry of such period as may be decided by the Central Government after due verification by financial institution subject to a maximum of five years reckoned from the date of disbursement of fund loan to the concerned sugar undertaking or IFCI, whichever is earlier, in accordance with the provisions of Rule 21 (11) (iv) of the Sugar Development Fund Rules 1983, as amended form time to time, in half yearly installments not exceeding ten in number."

- 10 -

NC: 2025:KHC:7917-DB

13. As per these terms and conditions, in case of

default in repayment of the installment of loan and

interest on the outstanding loan amount, there was a

sanction letter with regard to the payment of additional

interest at the rate of 2.5% p.a. on account of the default

which would be payable by the borrower/petitioner. It is

not in dispute that, the said agreement is based upon the

statute i.e., the Sugar Development Fund Rules, 1983

then prevailing in the year 2003. Even there is a covenant

between the parties as per the Rules 16 or 22 or 23 which

gives an obligation that, the petitioner undertaking shall

not be eligible for a loan under the Rule if more than one

loan is availed. Condition No.11(iii) also is incorporated

with regard to the levying of a simple interest at

concessional rate which reads as under:

"11(iii) The loan from the Fund shall carry a concessional rate of simple interest of [two percent below the rank rate] (substituted for the words "six percent per annum" w.e.f. 21.10.2004) and in case of any default in repayment of the amount of loan, or

- 11 -

NC: 2025:KHC:7917-DB

payment of any installment thereof or interest thereon, an additional interest at the rate of two and half percent per annum of the amount of default shall be payment by the sugar undertakings."

14. So also in case of default in repayment of

loan amount, it is agreed that the petitioner has to pay the

penal interest.

15. It is the grievance of appellant that, because

of the Sugar Development Fund (Rules), 2012 notified by

the Central Government dated 30.07.2012, the loans shall

carry a concessional rate of simple interest of 2% below

the bank rate. The said amendment clause(3) and (4) in

chapter - XIV of the said Rules reads as follows:

"(3) In case of any default in repayment of the amount of the loan or payment of any installment thereof or interest thereon, an additional interest at the rate of [six percent per annum on the amount of default or at such rate as may be decided by the Central Government shall be] payable by the sugar undertaking.

(4) The sugar undertaking shall, after the execution of the agreement required to be entered into and before

- 12 -

NC: 2025:KHC:7917-DB

the disbursement of the loan under Rules, furnish security for the loan to the satisfaction of the Central Government."

16. The learned Sr.Counsel for the appellant

much relies upon this amended rules notified by the

Central Government dated 30.07.2012 and would submit

that, because of the terms of the contract between the

petitioner and respondent no.1, this amended rule being

substitution to the earlier rule of levying the interest is

applicable and it has got a retrospective effect, therefore,

charging of such an interest is proper and tenable. The

demand notices so issued by the respondent no.1 ought

not to have been quashed by the Single Judge. In support

of his submission, the learned Sr.Counsel much relies

upon the terms and conditions stated above and also

default committed by the petitioner-company in

repayment of the loan amount. He would submit that, the

conduct of petitioner-company itself shows that, when a

default is committed and notices were issued demanding

- 13 -

NC: 2025:KHC:7917-DB

to pay the penal interest, instead of complying the

contents of the notice, the petitioner preferred the writ

petition. He would submit that, only upon the orders

passed by this Court, the petitioner-company could deposit

certain amount before this Court. He would submit that,

now the petitioner cannot seek quashing of the said

demand notices. He prays to set aside the impugned order

of the learned Single Judge.

17. Law with regard to payment of enhanced

interest as well as penal interest is very much clear in case

of concluded contract. The learned Single Judge, has relied

upon the judgment of the Hon'ble Apex Court in Delhi

Development Authority and another v. Joint Action

Committee, Allottee of SFS Flats, reported in (2008) 2

SCC 672 where in, it is held that, "in case of such

contract, therefore, must be construed so as to lead to a

conclusion that the parties understood the meaning

thereof. The terms of agreement cannot be vague or

indefinite. No mechanism has been provided for

- 14 -

NC: 2025:KHC:7917-DB

interpretation of the terms of the contract. When a

contract has been worked out, a fresh liability cannot be

thrust upon a contracting party".

18. In this case, the undisputed facts are that, the

said agreement dated 13.01.2004 between the parties is

admitted. The terms of the agreement are not vague and

they are definite. So while interpreting the terms and

conditions of the agreement, now the appellant cannot

contend that, to the loan so availed by the petitioner

company in the year 2004, for imposing the higher

interest on the said loan because of default, it would apply

the amended rules i.e. Sugar Development (Amendment)

Rules, 2012.

19. The learned counsel for petitioner in support

of his submission, relied upon the judgment cited supra so

also relied upon the Division Bench judgment of P & H

High Court was in Karambir Nain v. State of Haryana

and others, reported in 2014 SCC OnLine P&H 12589.

In this judgment, the provisions with regard to the

- 15 -

NC: 2025:KHC:7917-DB

statutory contract is discussed and held that "when there

is a unilateral change in the terms of the contract, the

other party is entitled to invoke the writ jurisdiction". It is

settled principle of law that, when once a contract is

reduced into writing, it is binding on the parties and none

of the parties to the contract can unilaterally relieve itself

of contractual obligations as per the provisions of Section

62 of the Indian Contract Act.

20. The learned counsel for the petitioner also

relied upon the judgment of the Hon'ble Apex Court in

Katta Sujatha Reddy v. Siddamsetty Infra Projects

(P) Ltd., reported in (2023) 1 SCC 355, a full bench

judgment with other connected cases that, under the

contract and the Specific Relief Act, if there is a

amendment, it is prospective in application, as the said

amendment to Section 10 in the said case is substantive in

nature. Here also, the amendment so made to the Sugar

Development Fund Rules, 1983 is substantive in nature. In

para. Nos.46, 47 and 48, it is observed as under:

- 16 -

NC: 2025:KHC:7917-DB

" 46. However, this was not the position under the Civil Law. Under the Civil Law of contracts, adherence to the sanctity of contract is enforced with greater rigour by inversing the situation. The reason for choice of damages and specific performance range from legal to economic. It is in this context that the courts cannot engage on the merits of having damages or specific performance or a hybrid. It is best left to the legislature to choose the course best-suited to the economy without sheepishly following the typecast approach in England or Civil Law systems.

47. The High Court, in the impugned order, has taken a different approach in categorising the Specific Relief Act, 1963 as procedural and holding that the 2018 Amendment is also a procedural provision which requires to be g given retrospective effect. The High Court places reliance on an old case of Radheshyam Kamila v. Kiran Bala Dasis, wherein the High Court, while relying upon the commentary of Pollock & Mulla on Indian Contract Act and Specific Relief Act (4th Edn.) specifically observed that "specific relief, as a form of judicial process, belongs to the law of procedure". In this context, the Court came to a conclusion that such procedural amendment ought to be given retrospective effect.

- 17 -

NC: 2025:KHC:7917-DB

48. We do not subscribe to the aforesaid reasoning provided by the High Court for the simple reason that after the 2018 Amendment, specific performance, which stood as a discretionary remedy, is not (sic now) codified as an enforceable right which is not dependent anymore on equitable principles expounded by Judges, rather it is founded on satisfaction of the requisite ingredients as provided under the Specific Relief Act. For determination of whether a substituted law is procedural or substantive, reference to the nature of the parent enactment may not be material. Instead, it is the nature of the amendments which determine whether they are in the realm of procedural or substantive law."

21. If this analogy is applied to the present facts

of the case, there is a contract between the parties in the

year 2004 which is admitted by both the parties and the

petitioner Sugar Company committed default in repayment

of the loan amount, but, under the Civil Law of Contracts,

it depends upon the sanctity of the contract which can be

enforced against the borrower based upon the terms and

conditions of the agreement. Law is very much clear that,

- 18 -

NC: 2025:KHC:7917-DB

in such a situation, the Courts cannot interfere. As

observed by the Hon'ble Apex Court in the aforesaid

judgments, as the amendment notified by the Central

Government is prospective in nature, now the respondent

no.1 being the appellant in this appeal cannot enforce such

demand notices and call upon the petitioner-Company to

pay the penal interest as demanded in the said notices.

The learned Single Judge taking into consideration about

the effect of the Sugar Development (Amendment) Rules,

2012, has categorically held that, such an amendment is

prospective in nature and parties to the agreement are

bound by the Contract.

22. Further, there is no material placed on record

by the appellant that, it has obtained the consent of the

borrower and with intimation, there was variation in the

rate of interest. Simply it had issued the impugned

notices calling upon the borrower to pay the higher rate of

interest as per the amended rules of 2012. Therefore, as

contended by the borrower i.e., the petitioner, the

- 19 -

NC: 2025:KHC:7917-DB

appellant should have given an opportunity to be heard

and should have been duly informed about the said

amendment and then would have issued the notices so

impugned. It is true that, the financier like the appellant

could charge floating rate of interest on loans based on the

market rates, but it should be transparent and mutually

accepted by both the parties and that interest rates could

be revised only after seeking consent from the borrower.

This was not adhered to by the appellant - financier

according to the case of the petitioner.

23. It is argued by the counsel for the appellant

that, the petitioner was well aware about the rates, which

are variable and about the amendment to the rules of

2012. No doubt with regard to the grant of a loan by the

Nationalized bank and other scheduled Corporation, the

Reserve Bank of India had issued master directions and

even the banks had greater freedom in fixing the floating

charges. But as rightly observed by the Single Judge of

this Court, the appellant - respondent has not stated any

- 20 -

NC: 2025:KHC:7917-DB

valid reasons as to why no information was sent with

regard to the charging of higher rate of interest as per the

circular. No opportunity was given to the petitioner to

respond to the said charging of higher rate of interest.

24. The Hon'ble Apex Court in Central Bank of

India v. Ravindra, reported in (2002) 1 SCC 367 held

that "the banks fixing exorbitant interest rates has been a

recurring issue and that when the RBI has issued

directions/circulars, it has not taken measures to

implement them. The Hon'ble Apex Court has also noted

that Ombudsmen in the present case, who are tasked with

dealing with grievances of the parties, have also violated

the procedure laid down under the scheme, 2006. In the

said judgment, the Hon'ble Apex Court directed the

Ombudsmen to reassess the petitioner's complaint by

applying his independent mind and provide due redressal

after giving the petitioner the opportunity to be heard."

25. In this regard, the Madras High Court in

Avathani Muthukrishnier v/s Shankarlingam Pillai

- 21 -

NC: 2025:KHC:7917-DB

reported in (1913) 24 MLJ 135 decided on 10.12.1912

had an occasion to deal with the charging of higher rates

of interest by the bank. During the course of the

judgment, the Madras High Court referred the Money

Lenders Act, 1900, so also other provisions based upon

the Indian situation and has also referred Section 74 of

the Contract Act and observed in para 12 of the judgment

that

" a liability agreed to by the parties to be imposed as a indicative punishment on the party committing the breach of a contract and not merely as reasonable and even liberal compensation to the other side injured by the breach of the contract, the Indian Court said that even if a harsh and excessive rate of interest is provided for, to be enforced from date of the fault, it should not be treated as a penalty. It is further held that the Contract Act does not make any distinction between money lenders and other obliges, but has enacted a comprehensive provision to apply to all the contract containing harsh and unconscionable provisions in the nature of penalties. The High Courts in India were inclined sometimes to follow the earlier cases decided before 1903, i.e., the principle of the extreme Manchester School of Economists and at other times to take a more extended view of their power under Section 74 of the Contract Act." But Appellant ought to have given

- 22 -

NC: 2025:KHC:7917-DB

opportunity to the Petitioner/borrower before issuing impugned notices, sudden issuance of notices, against the terms and conditions of the contract cannot give absolute right to charge higher rate of interest.

(Emphasis supplied)

26. Further, there was no subsequent agreement

in between the appellant and respondent No.1 to pay the

higher rate of interest. That means the facts of this case

do reveal that, the parties to the said transaction have not

entered into a second agreement to pursue the liability of

paying interest. As per the agreement of 2004 only, the

appellant financer is entitled to claim rate of interest.

Considering all these aspects, the learned Single Judge

has partly allowed the writ petition. We do not find any

factual or legal flaws in the order passed by the single

judge. There is no merit in this appeal and hence it is

liable to be dismissed upholding the impugned order of the

learned Single Judge. Therefore, this intra-Court appeal

- 23 -

NC: 2025:KHC:7917-DB

has to be dismissed with no orders as to cost. Resultantly

we pass the following:

ORDER

i. Writ Appeal is dismissed.

ii. No orders as to cost in this appeal.

Sd/-

(S.G.PANDIT) JUDGE

Sd/-

(RAMACHANDRA D. HUDDAR) JUDGE

SK/CT:VG

 
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