2019 INSC 0059 1 REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NOS.8442­8443 Of 2016 M/S. SHANTI CONDUCTORS(P) LTD. & ANR.  ...APPELLANT(S)  VERSUS ASSAM STATE ELECTRICITY BOARD & ORS.    ...RESPONDENT(S) WITH CIVIL APPEAL NO.8445 Of 2016   M/S. TRUSSES AND TOWERS (P)LTD.    ...APPELLANT(S)  VERSUS ASSAM STATE ELECTRICITY BOARD & Anr.    ...RESPONDENT(S) WITH CIVIL APPEAL NO.8448 Of 2016 ASSAM STATE ELECTRICITY BOARD & Anr.    ...APPELLANT(S)  VERSUS M/S. TRUSSES AND TOWERS (P) LTD.      ...RESPONDENT(S) 2 WITH CIVIL APPEAL NO.8450 Of 2016   M/S. BRAHMPUTRA CONCRETE PIPE INDUSTRIES ...APPELLANT(S) VERSUS ASSAM STATE ELECTRICITY BOARD           ...RESPONDENT(S) J U D G M E N T ASHOK BHUSHAN,J. These   appeals   have   been   filed   questioning   judgment of   Gauhati   High   Court   by   which   judgment   Regular   First Appeal   filed   by   the   Assam   State   Electricity   Board   has been   allowed   setting   aside   the   judgment   and   decree passed   by   trial   court   in   favour   of   appellants   in original   suit   proceedings.   It   shall   be   sufficient   to notice the pleadings in C.A. Nos. 8442­8443 of 2016 for deciding   the   common   questions   of   law   involved   in   all these appeals. The facts and pleadings in other appeals shall also be briefly noticed. 3 C.A.Nos.8442­8443 of 2016 (M/s. Shanti Conductors (P) Ltd. & Anr. vs. Assam State  Electricity Board & Ors.) 2. The   appellant   is   a   Private   Limited   Company   which has   been   registered   as   a   Small   Scale   Industrial   Unit for manufacturing electrical conductors and/or wires at Kokrajhar,   Assam.   On   31.03.1992,   the   respondent­Assam State   Electricity   Board     placed   an   order   for   supply   of Aluminium   Electrical   Conductors  from   the   appellants­M/s Shanti   Conductors   Pvt.   Ltd.   for   a   total   consideration of   Rs.   1.22   crores.   The   supplies   were   to   be   made between June and December, 1992. On 13.05.1992, another order was placed by the Electricity Board to M/s Shanti Conductors   for   the   supply   of   various   types   of conductors for a total consideration of Rs. 32.49 lacs. The   supplies   of   the   aforesaid   goods   were   to   be   made between   January   and   February,   1993.   On   23.09.1992,   the President   of   India   promulgated   an   ordinance,   namely, the   Interest   on   Delayed   Payment   to   Small   Scale Ancillary   Industrial   Undertakings   Ordinance,   1992. Subsequently,   on   02.04.1993,   the   Interest   on   Delayed Payment   to   Small   Scale   and   Ancillary   Industrial 4 Undertakings Act, 1993 (in short the “Act”) was enacted and   it   was   deemed   to   have   come   into   force   with   effect from   23.09.1992.   Meanwhile,   the   supply   of   equipments under   the   aforesaid   purchase   orders   was   completed   by M/s Shanti Conductors on 04.10.1993. On 05.03.1994, the entire payment of Rs. 2.15 crores against the aforesaid supply orders was received by M/s Shanti Conductors. 3. On   10.01.1997,   M/s.   Shanti   Conductors   filed   a   suit for   recovery   of   Rs.53.68   lakhs   claiming   interest   on delayed   payments.   The   Assam   Electricity   Board (hereinafter   referred   to   as   the   “Board”)   filed   its written   statement   raising   the   plea   of   limitation   and contending   that   the   Act   is   not   applicable   to   the   case of the appellant as the contract was concluded prior to enactment   of   Act,   1993.   The   trial   court   decreed   the suit   on   02.02.2000   for   recovery   of   the   amount   of Rs.51,60,507.42   with   compound   interest   at   the   rate   of 23.75%   p.a.   The     Board   filed   the   Regular   First   Appeal No.66   of   2000   before   the   High   Court   of   Gauhati.   The Division   Bench   of   the   High   court   while   hearing   the   RFA being   of   the   view   that   certain   important   issues   arise 5 for   consideration,   referred   the   matter   to   the   Full Bench.   The   Full   Bench   framed   following   questions   of law: “i)   Whether   the   suit   for   recovery   of   mere interest   under   the   Interest   on   Delayed Payments   to   Small   Scale   and   Ancillary Industrial   Undertakings   Act,   1993   is maintainable? ii) Whether in the present case the suit for recovery   of   Interest   under   the   Delayed Payments   to   Small   Scale   and   Ancillary Industrial   Undertakings   Act,   1993   would   not be   maintainable   as   the   contract   for   supply of   goods   between   the   parties   was   entered into   prior   to   enforcement   of   the   Act,   i.e. on 23.09.1992? iii)   Whether   the   suit   for   recovery   of interest  under  the  Delayed  Payments to  Small Scale   and   Ancillary   Industrial   Undertakings Act,   1993   would   not   be   maintainable   if   no reservation   is   made   by   the   supplier retaining   to   it   the   right   to   recovery interest   under   the   Act   when   the   payment(s) of  the  principal  sum  is/are accepted,  though these   may   be   made   beyond   the   prescribed period?”  4. The Full Bench of the High Court vide its judgment dated   05.03.2002   answered   the   reference   holding   that   a suit   for   interest   could   be   filed.   It   further   held   that Act,   1993   is   also   applicable   to   contracts   entered   into 6 prior   to   23.09.1992.     It   held   that   interest   under   the Act   would   be   calculated   from   23.09.1992   till   the payment   is   made   to   the   supplier.   The   Board   filed   an appeal   against   the   judgment   of   the   Full   Bench   dated 05.03.2002   in   this   Court   being   C.A.   NO.2351   of   2003 (Assam   State   Electricity   Board   and   others   vs.   Shanti Conductors   Private   Limited   and   another).   The   appeal filed   by   the   Board   was   heard   along   with   another C.A.No.2348   of   2003(   Purbanchal   Cables   and   Conductors Private   Limited   vs.   Assam   State   Electricity   Board   and another).   A   two­Judge   Bench   of   this   Court   decided   both the appeals vide common judgment dated 10.07.2012 which judgment   is   reported   in   (2012)   7   SCC   462   (Purbanchal Cables   and   Conductors   Private   Limited   vs.   Assam   State Electricity   Board   and   another) .   The   two­Judge   Bench relying   on   earlier   judgments   of   this   Court   held   that suit for recovery of interest alone under the Act, 1993 is maintainable. It further held that the Act, 1993 has no   retrospective   application.   It   further   held   that   the supplier has an accrued right to claim a higher rate of interest   in   terms   of   the   Act   only   with   regard   to   sale 7 agreements   entered   after   the   date   of   the   commencement of   the   Act   i.e.   23.09.1992.   After   judgment   of   this Court dated 10.07.2012 RFA No.66 of 2000 was decided by the   Division   Bench   vide   its   judgment   dated   20.11.2012. The   Division   Bench   of   the   Gauhati   High   Court   by   the impugned   judgment   has   allowed   the   appeal   of   the   Board. The   Division   Bench   following   judgment   of   this   Court   in Purbanchal   Cables   and   Conductors   Private   Limited   held that   Act,   1993   would   not   apply   to   a   contract   entered prior to the enforcement of the Act, 1993. The contract between   the   parties   being   prior   to   the   enforcement   of the Act, the appeal filed by the Board was thus allowed setting   aside   the   judgment   and   decree   of   the   trial court.   A   subsequent   order   dated   20.12.2012   was   also passed   by   the   Division   Bench   directing   the   refund   of amount   of   Rs.38,03,381/­.   Aggrieved   by   both   the judgments dated 20.11.2012 and 20.12.2012 passed by the Division   Bench   of   the   Gauhati   High   Court,   Civil   Appeal Nos.8442­8443   of   2016   have   been   filed   by   the appellants. 8 C.A.No.8445 of 2016 (M/s. Trusses and Towers (P) Ltd. V Assam State Electricity Board and Anr.) 5. The   Board   placed   two   orders   dated   17.02.1992   and 17.03.1992   with   the   appellant   for   supply   of   pre­ stressed   cement   concrete   poles.   Written   contract   dated 10.06.1992   was   entered   between   the   parties.   Poles   were supplied   by   the   appellant   to   the   Board   during   the period   30.03.1992   to   30.09.1992.   Payments   were   also made   between   23.04.1993   to   08.10.1993.   The   appellant filed   suit   on   16.05.1994   against   the   Board   seeking decree   of   Rs.16,55,623/­   with   interest   towards   the amount   of   delayed   payment   as   per   Act,   1993.   The   trial court   vide   its   judgment   dated   15.06.1995   decreed   the suit.   The   Board   filed   Regular   First   Appeal   against   the judgment   of   the   trial   court.   On   05.04.2001,   the   High Court   allowed   the   Regular   First   Appeal   filed   by   the Board. The High Court held that all the bills raised by the   appellant   were   cleared   by   the   Board   prior   to commencement   of   Act,   1993.     Further,   the   appellant having   received   the   principal   amount   could   not   sue   for interest.   There   was   nothing   on   record   to   indicate   that 9 the appellant has received the amount in question under protest.   The   appellant   filed   SLP(C)No.12217/2001 against   the   judgment   of   the   High   court   dated 05.04.2001. By following order the SLP was permitted to be withdrawn by this Court: “Learned   counsel   for   the   petitioner seeks   leave   to   withdraw   the   special   leave petition.   He   states   that   he   will   move   the High   Court   in   review   stating   that   it   has erred   in   recording   that   "all   the   bills   were paid  and  cleared  earlier  to the commencement of   the   Act."   The   special   leave   petition   is dismissed as withdrawn accordingly.” 6. The   appellant   filed   Review   Application   No.75   of 2001.   The   High   Court   vide   its   order   dated   19.03.2013 partly   allowed   the   review   petition   to   the   extent   that the   appellant   was   held   to   be   entitled   to   interest   at the   rate   of   9%   per   annum   for   the   period   of   delayed payment. The   appellant   aggrieved   by   the   said   judgment   has filed C.A.No.8445 of 2016. 10 C.A.No.8448   of   2016(Assam   State   Electricity   Board   and Anr. vs.Trusses and Towers (P) Ltd.) 7. The   above   appeal   has   been   filed   by   the   Board against   the   order   in   Review   Petition   No.75   of   2001 filed   by   M/s.   Trusses   &   Towers   (P)   Ltd.   by   which   order the   High   Court   has   partly   allowed   the   review   petition to   the   extent   that   the   appellant   was   held   to   be entitled   to     interest   at   the   rate   of   9%   p.a.   as   noted above.   The   Board   aggrieved   by   the   grant   of   interest   of 9% p.a. has come up in this appeal. C.A.No.8450   of   2016(M/s.   Brahmaputra   Concrete   Pipe Industries vs. Assam State Electricity Board) 8. The Board placed two supply orders dated 17.02.1992 &   17.03.1992   for   pre­stressed   cement   concrete   poles   to the   appellant.   The   payment   to   the   tune   of Rs.23,04,585.90   was   withheld   by   the   Board,   principal amount,   however,   was   started     making   payment   with effect   from   23.04.1993   and   the   whole   sum   was   paid   upto 18.12.1993.   The   appellant   filed   Money   Suit   No.32/1996 for   recovery   of   sum   of   Rs.10,03,466.23   with   interest. The   Civil   Judge   has   decreed   the   Suit   No.32/1996   by 11 order   dated   30.09.2002   for   an   amount   of   Rs.5,46,233.14 with   interest   and   costs.   Board   filed   RFA   No.78   of   2003 against the judgment of the trial court. The High Court vide judgment dated 12.02.2005 allowed the appeal filed by   the   Board   and   dismissed   the   suit   filed   by   the appellant. The High Court relied on the judgment of the Purbanchal   Cables   and   Conductors   (P)   Ltd.   held   that there   is   no   applicability   of   Act,   1993   with   regard   to transaction   which   took   place   prior   to   23.09.1992. Against   the   judgment   dated   12.02.1015.   appeal NO.8448/2016 has been filed. 9. We   have   heard   Shri   Ajit   Kumar   Sinha,   Shri   Basava Prabhu S. Patil and Shri Navaniti Prasad Singh, learned senior counsel appearing for the appellants. Shri Vijay Hansaris, learned senior counsel has appeared for Assam State Electricity Board. 10. All   these   appeals   were   heard   by   a   two­Judge   Bench of this Court consisting of Justice V. Gopala Gowda and Justice   Arun   Mishra.   Both   Hon'ble   Judges   of   the   Bench delivered   separate   opinion   dated   31.08.2016.   In 12 paragraph 28 of the judgment following questions of law have been noticed: “i)   Whether   provisions   of   the   Act   are retroactive in nature?  ii)   Whether   non   consideration   of   this aspect   of   the   matter   renders   the   decisions of   this   Court   in   Modern   Industries   (supra) and Purbanchal  Cables  & Conductors  Pvt. Ltd. (supra) as sub silentio? iii)   Whether   the   judgment   rendered   in Purbanchal   Cables   &   Conductors   Pvt.   Ltd. (supra)   operates   as   res   judicata   in   the instant case? iv)   Whether   the   suit   filed   by   the appellants is barred by limitation? v) Whether the appeal against the review in   the   connected   matter   in   Civil   Appeal   @ SLP   (C)   No.15274   of   2013   (M/s   Trusses   & Towers Pvt. Ltd.) is maintainable? vi) What order?” 11. Dealing with Sections 3, 4, 5 of Act,1993 following opinion was expressed by Justice Gowda:   “44.The   Act   was   enacted   in   order   to provide   a   boost   to   the   small   scale   and ancillary   industries,   which   were   suffering as   a   result   of   irregular   and   delayed payments.   A   perusal   of   the   statement   of objects and reasons of the Act, the relevant portion   of   which   has   been   extracted   supra, makes   it   clear   that   the   small   scale industries   were   suffering   as   a   result   of 13 lack  of working capital,  which  was  affecting the   economic   health   of   such   industries. Prompt   payment   on   the   outstanding   money,   it was   felt,   that   was   the   need   of   the   hour.   In this   context,   the   provisions   of   Sections   3, 4,   5   of   the   Act,   assume   significance.   More so   in   light   of   the   fact   that   in   the definition   clause   of   Section   2   of   the   Act, the   legislature   has   not   defined   the   words ‘transaction’  or  ‘supply  order’.  It chose  to only   give   definition   to   the   terms,   inter alia,   ‘appointed   day’,   ‘buyer’   and ‘supplier’. Since the focus of the Act is on delayed payment,  which  is  in  consonance with the   definition   of   the   term   ‘appointed   day’ as   well,   there   is   no   need   to   consider   when the   ‘transaction’   was   entered   into   or   the date of the ‘supply order’. Section 3 of the Act   clearly   provides   that   the   liability   of the   buyer   to   make   payment   accrues   after   the supplier   supplies   goods   or   renders   any services   to   the   buyer.   Thus,   what   was envisaged   by   the   legislature   as   delayed payment was payment of  the  outstanding  money due to the supplier after the goods had been supplied,   and   after   the   date   agreed   upon   or the   date   of   deemed   acceptance.   A   bare reading   of   the   Section   makes   it   clear   that the   date   of   entering   into   the   agreement   or the   date   of   supply   order   were   not   in contemplation   of   the   legislature   at   all. Thus,   it   is   amply   clear   from   a   bare   reading of   Section   3   that   for   the   purpose   of   the Act,   it   does   not   matter   when   the   contract was   entered   into,   as   long   as   the   supply   of the   goods   was   after   the   Act   came   into   force on   23.09.1992.   It   is   in   that   sense   that   the question   of   retrospective   application   of   the Act   does   not   arise   at   all.   This   is   further supported   by   the   use   of   the   non   obstante clause in Section 4 of the Act.  14 45. At   the   cost   of   repetition,   Section   4   of the Act is extracted hereunder: “4. Date   from   which   and   rate   at   which interest   is   payable. ­   Where   any   buyer fails   to   make   payment   of   the   amount   to the   supplier,   as   required   under   section 3,   the   buyer   shall,   notwithstanding anything   contained   in   any   agreement between the buyer and the supplier or in any   law   for   the   time   being   in   force,   be liable   to   pay   interest   to   the   supplier on   that   amount   from   the   appointed   day or,   as   the   case   may   be,   from   the   date immediately   following   the   date   agreed upon,   at   one   and   half   time   of   prime Lending   Rate   charged   by   the   State   Bank of India.”     (emphasis supplied)   The   use   of   the   non   obstante   clause   before the   term   “agreement”   also   makes   it   clear that   once   the   money   becomes   due,   which   is after   the   supply   of   the   goods   and   rendering services,   the   buyer   is   liable   to   pay   the statutory  interest  on  the  delayed  payment  to the   supplier   no   matter   what   is   contained   in the   agreement   between   the   buyer   and   the supplier.  46.Further,   even   on   the   issue   of retrospectivity,   what   was   required   to   be examined   by   this   Court   in   the   aforesaid cases   was   whether   by   reading   the   relevant statutory   provisions   Sections   3,   4,   5   and   6 of   the   Act,   a   vested   statutory   right   is conferred.   As   I   have   already   held   that aforesaid   provisions   of   the   Act   are retroactive   in   nature   therefore,   non­ consideration   of   this   aspect   in   Purbanchal Cables   &   Conductors   Pvt.   Ltd.   (supra)   and cases   mentioned   therein,   renders   the   said 15 judgment   sub   silentio   on   this   question.   The contention   advanced   by   Mr.   Vijay   Hansaria, learned   senior   counsel   appearing   on   behalf of   the   Electricity   Board   in   this   regard cannot be accepted.” 12. It   was   further   observed   that   this   Court   in Purbanchal   Cables   and   Conductors   (P)   Ltd.   did   not consider   the   important   aspect   of   the   matter   as   to whether   provisions   of   the   Act   are   retroative   or   not. Issue   No.1   and   2   were   answered   in   favour   of   the appellant. Other issues were also answered in favour of the   appellant.   In   paragraphs   56     and   57,   the   appeals were allowed by Justice Gowda in the following manner: “56.   For   the   reasons   stated   supra,   I answer the points framed in these appeals in favour   of   the   appellants   as   stated   above. The   appeals   are   accordingly   allowed.   All pending applications are disposed of.  57.   In   the   Civil   Appeals   arising   out   of SLP   (C)   Nos.   9924­9925   of   2013,vide   order dated   17.02.2015,   the   appellants   M/s   Shanti Conductors     were   directed   to   pay   an   amount of   Rs.38,70,000/­   back   to   the   respondents. The   respondents   shall   refund   the   amount   to the   appellants   with   9%   interest   per   annum within six weeks from the date of receipt of the copy of this Order.” 13. Another   Hon'ble   Judge,   Justice   Arun   Mishra   who 16 delivered   separate   opinion   disagreed   with   the   opinion of Justice Gowda. While disagreeing with the opinion of Justice   Gowda   following   was   held   in   paragraphs   77,   78, 79 and 80: “77.   In   view   of   the   aforesaid   catena   of decisions   of   this   Court,   it   has   to   be   held that   the   Act   of   1993   cannot   be   said   to   be retrospective   in   operation   or   having retroactive   operation.   The   question   stands answered   affirmatively   beyond   pale   of   doubt and   the   decisions   are   binding   on   a   Co­ ordinate   Bench.   It   cannot   be   said   that   the decisions are sub silentio or per incuriam in any   manner   whatsoever   and,   in   my   opinion,   it is   not   open   to   the   Co­ordinate   Bench   to   take a   different   opinion.   There   is   no   confusion with   respect   to   meaning   of   transaction, supply   order   and   agreement.   This   Court   while deciding   aforesaid   cases   was   not   in   oblivion of   aims   and   objects   of   beneficial legislation,   considered   same   and   it   has Page   104   104   affirmatively   pronounced   on   all the   aspects.   Hence,   I   find   no   scope   to   dwell further   into   the   same   arena   to   declare   the various   judgments   to   be   sub   silentio,   per incuriam   or   not   laying   down   the   law correctly.  78.   Even   otherwise,   on   merits,   in   my opinion,   considering   the   scheme   of   the   Act, various   provisions   of   the   Act   it   cannot   be said   to   have   retrospective   operation   or retroactive   operation   and   where   a   supply order   has   been   placed   before   the   date   of commencement   of   the   Act,   that   is   before 23.9.1992,   the   beneficial   provisions   of   the Act   regarding   higher   interest   would   not   be applicable. 17 79.   In   the   case   of   appellant   M/s.   Shanti Conductors (P) Ltd. itself decided along with Purbanchal   Cables   (supra)   aforesaid   findings have   been   recorded   by   this   Court   while remanding   the   case   to   the   High   Court   for decision   on   merits   as   an   appeal   arising   of same   lis   was   pending   before   the   High   Court and   the   High   Court   has   rightly   followed   the decisions   in   Purbanchal   Cables   &   Conductors (supra)   decided   along   with   M/s.   Shanti Conductors   (P)   Ltd.   The   finding   recorded   by this   Court   in   the   remand   order   is   final   and binding   on   the   appellant­   M/s.   Shanti Conductors   (P)   Ltd.   They   cannot   question   the same   again   in   the   instant   appeals.   Page   105 105 80.   In   view   of   the   aforesaid   discussion,   the appeals   have   no   merit   and   the   same   deserve dismissal   and   are   hereby   dismissed.   No costs.” 14. In   view   of   the   divergent   opinion   expressed   by learned Judges consisting the Bench the matter has been placed before this three­Judge Bench. 15. Shri   Ajit   Kumar   Sinha,   leaned   senior   counsel   for the   appellant   in   his   submission   referred   to   and   relied on the opinion of Hon'ble Judge allowing the appeal. He submits   that   the   Act,   1993   was   enacted   as   beneficial legislation   to   protect   the   small   scale   industries.   The Act,   1993   focused   on   supplies   and   the   date   of   the 18 agreement   for   supply   has   no   relevance.   The   Act   applies and   protect   the   suppliers   in   the   event   supplies   have been   effected   subsequent   to   Act,   1993.   Learned   counsel submits   that   even   if   the   orders   for   supply   were   issued prior to 23.09.1992 some of the supplies have been made after the Act. The provisions of the Act are applicable and   the   appellant   was   clearly   entitled   for   interest   on delayed   payment.   He   submits   that   the   contrary   view expressed   by   this   Court   in   Purbanchal   Cables   and Conductors   Private   Limited   judgment   does   not   correctly interpret   the   provisions   of   the   Act,   1993.   He   submits that   what   is   relevant   is   amount   due   to   the   suppliers and   in   event   the   amount   due   to   supplier   is   subsequent to   Act,   1993   the   liability   to   pay   interest   on   delayed payment accrues and is fastened on the buyer. 16. The   Act   was   brought   by   an   Ordinance.   The   Act applies on amount due not for any previous period prior to   Act,   1993   but   subsequent   to   enforcement   of   the   Act, 1993.   The   Act,   1993   has   prospective   application   and   it is   not   the   case   of   the   appellant   that   Act   has   any retrospective operation. 19 Shri   Patil   adopting   the   arguments   of   Shri   Sinha, further   submits   that   withdrawal   of   SLP   (C)No.12217   of 2001   by   the   appellant   shall   not   preclude   the   appellant from   challenging   the   subsequent   order   dated   19.03.2013 passed   by   the   Gauhati   High   Court   which   has   given   a fresh cause of action. 17. Shri   Navaniti   Prasad   Singh   submits   that   Act,   1993 was   enacted   for   prompt   payments   of   money   by   buyers   and to   statutorily   ensure   by   mandatory   provisions   for payment   of   interest   on   the   outstanding   money,   in   case of default. He submits that payment of interest even on commercial transactions was a concept already contained in   several   statutory   provisions.   By   the     Act,   1993 nothing   new   was   done   except   payment   of   interest   on delayed   payment   was   ensured   to   deter   the   buyer   from withholding amount of suppliers. 18. Shri   Vijay   Hansaria,   learned   senior   counsel   for Board   submits   that   two­Judge   Bench   of   this   Court   in Purbanchal Cables and Conductors (P) Ltd.   has correctly interpreted   provisions   of   Act,   1993.   The   Act   has   no 20 application   when   contract   to   supply   was   entered   prior to   enforcement   of   the   Act,   1993.   He   submits   that   suit filed   by   Shanti   Conductors   was   barred   by   time. According   to   the   case   of   the   appellant   the   amount became   due   on   04.10.1993,   the   limitation   will   start running   from   04.11.1993   and   suit   having   not   been   filed within   three   years   suit   was   barred   by   limitation.   He submits that benefit of the Act, 1993 cannot be allowed to the appellant. He further submits that the appellant was   bound   by   the   judgment   of   this   Court   in   Purbanchal Cables   and   Conductors   (P)   Ltd.   since   by   the   said judgment dated 10.07.2012 the appeal filed by the Board in which Shanti Conductors was also respondent has been decided.     The   appellants   are   bound   by   the   judgment dated   10.07.2012   and   what   has   been   held   in   the   said judgment   cannot   be   questioned   by   the   appellant   the judgment being binding inter­parties. 19. He   further   submits   that   admittedly   the   entire principal   amount   stood   paid   to   the   appellant   by 04.10.1993   hence   suit   for   only   interest   was   not maintainable. 21 20. Shri   Hansaria   submits   that   judgments   of   this   Court in   Assam   Small   Scale   Industries   Development   Corp.   Ltd. and others vs. J.D. Pharmaceuticals and another, (2005) 13   SCC   19 ,   Shakti   Tubes   Ltd.   vs.   State   of   Bihar   and others,   (2009)   7   SCC   673 ,   Modern   Industries   vs.   Steel Authority of India Limited,   ( 2010) 5 SCC 44,   as well as judgment   of   this   Court   in   Purbanchal   Cables   and Conductors Private Limited (supra)   having held that Act has   no   applicability   with   regard   to   contracts   entered into prior to enforcement of Act, the said law which is a   settled   law   for   a   quite   long   time   need   not   be unsettled   by   this   Court.   In   view   of   the   judgment   of this   Court   in   Purbanchal   Cables ,   the   appeal   of   the appellant   has   rightly   been   dismissed   by   the   Gauhati High Court. 21. Replying   the   submission   of   Shri   Patil,   Shri Hansaria   submits   that   when   the   SLP   by   this   Court   was dismissed   on   06.08.2001   against   the   judgment   of   the High   Court   dated   05.04.2001   allowing   the   appeal   of   the Board, this Court having not granted further liberty it 22 is   not   open   for   the   appellant   to   file   the   appeal against the impugned judgment deciding review petition. 22. Shri   Hansaria   further   submits   that   the   Board   has also   filed   appeal   against   the   order   of   the   High   Court deciding the review petition wherein the High Court has granted   9%   interest.   Shri   Hansaria   lastly   submitted that   the   interest   if   any   can   be   claimed   by   the appellant   only   till   the   date   they   receive   the   final payment. 23. In   the   rejoinder,   Shri   A.K.   Sinha   has   refuted   the submissions   of   Shri   Hansaria.   He   submits   that   the judgment   of   this   Court   in   Purbanchal   Cables   cannot operate as res judicata, since appeal which was decided on   10.07.2012   was   only   against   the   reference   of   the Full   Bench.   The   Full   Bench   having   only   answered   the legal   questions,   the   appeal   in   the   High   Court   being still pending and there being no decision in appeal the principle   of   merger     shall     not   be   attracted.   Shri Sinha, however, submits that the suit was not barred by limitation.   The   last     payment   made   to   the   appellant 23 being on 05.03.1994, the suit filed by the appellant on 10.01.1997 was well within limitation. 24. Shri   Patil   in   rejoinder   submits   that   the   order passed   in   the   review   petition   being   an   order   partly allowing   the   review   petition   the   appeal   filed   by   the appellant   is   on   separate   cause   of   action   and   the earlier   order   passed   by   this   Court   on   06.08.2001   shall not come in the way of deciding the appeal on merits. 25. Learned   counsel   for   the   parties   have   relied   on various judgments of this Court which shall be referred to while considering the submissions of the parties. 26. We   have   considered   the   submissions   of   the   learned counsel   for   the   parties   and   have   perused   the   divergent opinion   dated   31.08.2016   given     by   two   Hon'ble   Judges of this Court in C.A.Nos.8442­8443 of 2016. 27. From the submissions of the learned counsel for the parties   and   pleadings   on   record   we   need   to   answer   the following questions in these appeals: (1) Whether   Act,   1993   is   not   applicable   when   the 24 contract   for   supply   was   entered   between   the parties   prior   to   enforcement   of   the   Act   i.e. 23.09.1992 ? (2) Whether   in   the   event   it   is   found   that   Act   is applicable   also   with   regard   to   contract entered   prior   to   Act,   1993   in   pursuance   of which   contract,   supplies   were   made   after   the enforcement   of   Act,   1993,   the   Act,   1993   can be said to have retrospective operation ? (3) Whether   money   suit   by   M/s.   Shanti   Conductors was barred by limitation ? (4) Whether   judgment   of   this   Court   in   Purbanchal Cables   dated   31.08.2016   by   which   appeal   of M/s.   Shanti   Conductors   was   also   dismissed   is binding   between   the   parties   i.e.   M/s.   Shanti Conductors   and   Assam   Electricity   Board   and the   appellant   cannot   be   allowed   to   question the said judgment in these appeals ? (5) Whether   the   suit   filed   by   the   appellants   for recovery   of   only   interest   when   admittedly entire   principal   amount   was   paid   prior   to filing   of   the   suit   can   be   said   to   be maintainable ? (6) Whether   appeal   filed   by   M/s   Trusses   and 25 Towers   Pvt.   Ltd.   challenging   the   review judgment   dated   19.03.2003   cannot   be entertained   since   no   liberty   was   granted   by this Court in SLP(C)No.12217 of 2001 when the SLP   filed   against   the   main   judgment   of   the High   court   dated   05.04.2001   was   dismissed   as withdrawn ? (7) Whether   the   High   court   while   considering   the Review   petition   no.75   of   2001   M/s   Trusses   & Towers   Pvt.   Ltd.   even   after   expressing   that Act,   1993   is   not   applicable   could   have allowed 9% interest to the plaintiff? 28. Before  we  consider  the   issues  which  have   arisen  in these   appeals   it   is   necessary   to   notice   the   provisions of   the   Act,   1993.   In   the   Parliament,   the   Government   of India   made   a   policy   statement   on   small   scale industries.   It   was   also   announced   that   suitable legislation   would   be   brought   to   ensure   prompt   payment of   money   by   buyers   to   the   small   industrial   units.   An Ordinance,   namely,   the   Interest   on   Delayed   Payments   to Small   Scale   and   Ancillary   Industrial   Undertakings Ordinance,   1992   was   promulgated   by   the   President   on 26 23.09.1993.     To   replace   the   Ordinance,   The   Interest   on Delayed   Payments   to   Small   Scale   and   Ancillary Industrial Undertakings Act, 1993 was introduced in the Parliament. The Statement of Objects and Reasons of the Act   throws   considerable   light   on   the   prevalent situation   and   the   remedially   measures   which   was   sought in     the   legislation.   In   the   Statement   of   Objects   and reasons following was observed: “2. Inadequate   working   capital   in   a small   scale   or   an   ancillary   industrial undertakings   causes   serious   and   endemic problems   affecting   the   health   of   such undertaking.   Industries   in   this   sector   have also   been   demanding   that   adequate   measures be   taken   in   this   regard.   The   Small   Scale Industries   Board,   which   is   an   apex   advisory body   on   policies   relating   to   small   scale industrial   units   with   representatives   from all   the   States,   governmental   bodies   and   the industrial   sector,   also   expressed   this   view. It  was, therefore,  felt that  prompt payments of   money   by   buyers   should   be   statutorily ensured   and   mandatory   provisions   for payments   of   interest   on   the   outstanding money,   in   case   of   default,   should   be   made. The   buyers,   if   required   under   law   to   pay interest,   would   refrain   from   withholding payments   to   small   scale   and   ancillary industrial undertakings.” 29. Act,   1993   is   a   special   legislation.   Section   2   of the   Act   provides   definitions,   its   clause   (b)   defined 27 the “appointed day” in the following manner: "2(b)”appointed   day”   means   the   day   following immediately   after   the   expiry   of   the   period of thirty days from the day of acceptance or the day of deemed acceptance of any goods or any services by a buyer from a supplier;” 30. Sections 3 to  6 of the Act, 1993 are as follows: “Section   3.   Liability   of   buyer   to   make payment. ­   Where   any   supplier   supplies   any goods   or   renders   any   services   to   any   buyer, the   buyer   shall   make   payment   therefor   on   or before   the   date   agreed   upon   between   him   and the   supplier   in   writing   or,   where   there   is no   agreement   in   this   behalf,   before   the appointed day: Provided   that   in   no   case   the   period agreed   upon   between   the   supplier   and   the buyer   in   writing   shall   exceed   one   hundred and   twenty   days   from   the   day   of   acceptance or the day of deemed acceptance. Section   4. Date   from   which   and   rate   at which   interest   is   payable. ­   Where   any   buyer fails   to   make   payment   of   the   amount   to   the supplier,   as   required   under   section   3,   the buyer   shall,   notwithstanding   anything contained in any agreement between the buyer and the supplier or in  any law  for the  time being in force, be liable to pay interest to the   supplier   on   that   amount   from   the appointed   day   or,   as   the   case   may   be,   from the   date   immediately   following   the   date agreed   upon,   at   one   and   half   time   of   prime Lending   Rate   charged   by   the   State   Bank   of India.  28 Explanation.­   For   the   purposes   of   this section,"   Prime   Lending   Rate"   means   the Prime   Lending   Rate   of   the   State   Bank   of India   which   is   available   to   the   best borrowers of the bank. Section   5.   Liability   of   buyer   to   pay compound interest. ­ Notwithstanding anything contained   in   any   agreement   between   a supplier   and   a   buyer   or   in   any   law   for   the time   being   in   force,   the   buyer   shall   be liable   to   pay   compound   interest   (with monthly   interests)   at   the   rate   mentioned   in section 4 on the amount due to the supplier. Section 6.  Recovery of amount due. ­ (1) The   amount   due   from   a   buyer, together   with   the   amount   of   interest calculated in accordance with the provisions of sections 4 and 5, shall be recoverable by the supplier from the buyer by way of a suit or   other   proceeding   under   any   law   for   the time being in force.  (2)   Notwithstanding   anything   contained in   sub­  section  (1),   any   party   to   a  dispute may   make   a   reference   to   the   Industry Faciliation   Council   for   acting   as   an arbitrator   or   conciliator   in   respect   of   the matters referred to in that sub­ section and the   provisions   of   the   Arbitration   and Conciliation   Act,   1996   (26   of   1996   )   shall apply   to   such   dispute   as   if   the   arbitration or   conciliation   were   pursuant   to   an arbitration   agreement   referred   to   in   sub­ section (1) of section 7 of that Act. 29 31. Section 3 creates a statutory liability of buyer to make   payment.   The   statutory   liability   is   to   the   effect that   where   any   supplier   supplies   any   goods   to   any buyer,   the   buyer   shall   make   payment,   therefor   on   or before   the   date   agreed   upon   between   him   and   the supplier   in   writing   or,   where   there   is   no   agreement   in this   behalf,   before   the   appointed   day.   The   statutory liability   has   been   fastened   on   the   buyer   to   make payment in the following manner: (i)on or before the date agreed upon between him and on the supplier in writing, or (ii)   where   there   is   no   agreement   in   this behalf before the appointed day.  32. 'Appointed   day'   as   defined   in   Section   2(b)   means the   day   following   immediately   after   the   expiry   of   the period of thirty days from the day of acceptance or the day   of   deemed   acceptance   of   any   goods   or   any   services by   a   buyer   from   a   supplier.   Thus,   statutory   liability to   make   payment   accrues   to   buyer   as   per   Section   3,   it is   relevant   to   notice   the   event   contemplated   under 30 Section   3   is   ”where   any   supplier   supplies   any   goods   or renders   any   services   to   any   buyer”.   The   incidence   of liability   is   supply   of   goods   or   rendering   any   service. The   Act   is   clearly   prospective   in   nature   and   shall govern   the   incidence   of   supply   and   rendering   service which   happens   after   enforcement   of   the   Act   i.e. 23.09.1992. 33. The   second   part   of   Section   3   is   “buyer   shall   make payment”.   Obviously,   question   of   payment   shall   arise only   after   supply   of   goods   or   rendering   any   service. Thus,   by   virtue   of   Section   3,   both   the   incidents   i.e. supply   or   service   on   the   one   hand   and   payment   on   the other   has   to   be   after   the   enforcement   of   Act,   1993. Statutory   provision   of   Section   3   further   creates statutory   liability   to   make   payment   on   the   agreed   day in   writing   between   the   buyers   and   the   supplier   and   if there   is   no   agreement   then   before   appointed   day.     The fact   that   agreement   in   writing   between   buyer   and supplier   for   supply   and   payment   is   prior   to   the enforcement   of   the   Act   is   neither   relevant   nor material,   what   is   material   is   that   supply   and   services 31 had   to   be   after   the   enforcement   of   the   Act,   only   then the liability of payment shall accrue. 34. We have already noticed that the purpose and object of   legislation   was   prompt   payments   of   money   by   buyer which   has   been   statutorily   ensured   in   Act,   1993   by containing mandatory provisions of payment of interest. 35. Section 4 which deals with date from which and rate at   which   interest   is   payable.   The   liability   to   make payment   of   the   amount   to   the   supplier   only   arises   when any   buyer   fails   to   make   payment   as   required   under Section 3. 36. Section   4   further   provides   “notwithstanding anything   contained   in   any   agreement   between   the   buyer and   the   supplier   or   any   law   for   the   time   being   in force”,   thus,   even   if   the   agreement   between   the   buyer and   the   supplier   contains   clause   that   no   interest   on late   payment   shall   be   made   the   liability   to   pay interest   is   fastened   by   virtue   of   Section   4 disregarding   any   contract   to   the   contrary.   Whether   the contract   between   buyer   and   supplier   is   prior   to 32 enforcement   of   Act,   1993   is   also   neither   relevant   nor material   and   the   material   is   that   buyer   fails   to   make payment   to   supplier   as   required   under   Section   3.   The liability   to   pay   interest   thus   arises   when   the   payment is not made as per Section 3. 37. The   liability   to   make   payment   under   Section   3   and the   liability   to   pay   interest   under   Section   4   is   not dependent   on   date   of   agreement   between   the   parties   to make   supply.   When   the   question   of   supply   and   payment are   incidents   contemplated   under   the   Act   which   have   to take   place   after   the   enforcement   of   the   Act   the   day   of agreement   between   the   parties   has   no   relevance   in   so far as statutory liability under the Act is concerned. 38. There   are   several   two­Judge   Benches   judgments   of this   Court   where   provisions   of   Act,   1993   especially Sections   3   and   4   have     been   interpreted.   We   now   refer to   judgments   of   this   Court   which   have   considered   the above   provisions.   The   first   judgment   which   has   been noticed   is     Assam   Small   Scale   Industries   Development Corp.   Ltd.   and   others   vs.   J.D.   Pharmaceuticals   and 33 another,   (2005)   13   SCC   19.   This   Court   in   the   above judgment   laid   down   that   Act,   1993   will   not   apply   to transactions   which   took   place   prior   to   enforcement   of the   Act.   Following   was   laid   down   in   paragraphs   37   and 38: “37.   We   have   held   hereinbefore   that Clause   8   of   the   terms   and   conditions   relate to the payments of balance 10%. It is not in dispute that the plaintiff had demanded both the   principal   amount   as   also   the   interest from   the   Corporation.   Section   3   of   the   1993 Act   imposes   a   statutory   liability   upon   the buyer   to   make   payment   for   the   supplies   of any   goods   either   on   or   before   the   agreed date   or   where   there   is   no   agreement   before the   appointed   day.   Only   when   payments   are not   made   in   terms   of   Section   3,   Section   4 would   apply.   The   1993   Act   came   into   effect with   effect   from   23.9.1992   and   will   not apply to transactions which took place prior to   that   date.   We   find   that   out   of   the   71 suit transactions, sl. Nos.1 to 26 (referred to   in   penultimate   para   of   the   Trial   Court Judgment),   that   is   supply   orders   between 5.6.1991   to   28.7.1992,   were   prior   to   the date of 1993 Act coming into force. Only the transactions   at   sl.   no.   27   to   71   (that   is supply   orders   between   22.10.1992   to 19.6.1993).   will   attract   the   provisions   of the 1993 Act.  38.   The   1993   Act,   thus,   will   have   no application   in   relation   to   the   transactions entered   into   between   June,   1991   and 23.9.1992.   The   Trial   Court   as   also   the   High Court, therefore, committed a manifest error in directing payment of interest at the rate 34 of   23%   upto   June,   1991   and   23.5% thereafter.”  39. The   word   'transaction'   used   in   the   above   judgment has   to   include   the   supply,   in   the   event   word transaction is understood as supply there cannot be any quarrel   with   the   proposition   that   Act   will   not   apply with regard to supply made prior to the Act. 40. The   next   judgment   of   this   Court   is   Shakti   Tubes Ltd.   vs.   State   of   Bihar   and   others,   (2009)   7   SCC   673 . In   the   said   case,   Shakti   Tubes   had   filed   a   suit   for payment   of   interest.   In   the   above   case,   supply   orders were   placed   by   the   State   of   Bihar   on   16.07.1992, reliance   on   Act,   1993   was   placed   by   the   appellant.   It was   also   noticed   in   the   said   case     that   earlier   supply order   dated   16.07.1992   was   materially   altered   and substituted   by   a   fresh   supply   order   issued   on 18.03.1993.   Referring   to   the   judgment   of   this   Court   in Assam Small Scale Industries case,   two­Judge Bench held that ratio of aforesaid decision is clearly applicable. In paragraphs 17, 18 and 19 following was laid down: 35 “17.   In   the   light   of   the   said   facts   in Assam   Small   Scale   Industries   case,   it   was recorded   in   paragraph   37   of   the   judgment that   while   the   Act   came   into   effect   from 23rd  September, 1992,  the  supply  orders were placed   only   in   respect   of   Serial   Nos.   1   to 26  immediately  and  before  coming  into  effect of   the   Act   and   rest   of   the   supply   orders namely,   supply   orders   at   Serial   Nos.   27   to 71   were   placed   between   22.10.1992   to 19.06.1993  which  were  subsequent  to the date when   the   Act   came   into   force.   In   that context,   it   was   clearly   recorded   in   the judgment   that   the   Act   will   have   no application   to   the   transactions   that   took place   prior   to   the   commencement   of   the   Act. In the next sentence the Court made it clear as   to   what   is   referred   to   and   understood   by the   expression   "transaction"   when   it   clearly stated   that   out   of   71   transactions,   Serial Nos.   1   to   26,   i.e.   supply   orders   between 05.06.1991  to  28.07.1992  being  prior  to 23rd September,   1992   when   the   Act   came   into force,   higher   interest   as   envisaged   under Sections   4   and   5   of   the   Act   cannot   be   paid and   demanded   in   respect   of   the   said   supply orders/transactions.   It   was   also   made   clear that   the   transactions   at   Serial   Nos.   27   to 71   only   i.e.   supply   orders   between 22.10.1992   to   19.06.1993,   would   attract   the provisions   of   the   Act.   therefore,   those supply   orders   which   were   issued   by   the Corporation   between   22.10.1992   to   19.06.1993 were held to be the transactions which would be   entitled   to   get   the   benefit   of   the provisions of the Act.  18. In our considered opinion, the ratio of   the   aforesaid   decision   in   Assam   Small Scale   Industries   case   is   clearly   applicable and   would   squarely   govern   the   facts   of   the 36 present   case   as   well.   The   said   decision   was rendered   by   this   Court   after   appreciating the   entire   facts   as   also   all   the   relevant laws   on   the   issue   and,   therefore,   we   do   not find   any   reason   to   take   a   different   view than   what   was   taken   by   this   Court   in   the aforesaid   judgment.   Thus,   we   respectfully agree   with   the   aforesaid   decision   of   this Court   which   is   found   to   be   rightly   arrived at   after   appreciating   all   the   facts   and circumstances of the case. 19.   Now   coming   to   the   facts   of   the   present case   we   find   that   there   is   no   dispute   with regard to the fact that the supply order was placed   with   the   respondents   on   16.07.1992 for   supply   of   the   pipes   which   date   is admittedly   prior   to   the   date   on   which   this Act came into effect. ” 41. The   Bench   further   referring   to   earlier   judgment   of this   Court   in   Assam   Small   Scale   Industries   observed that   the   use   of   expression   'transaction'     was   only   for supply order. In paragraph 21 following was laid down: “21.   We   have   considered   the   aforesaid rival  submissions.  This Court  in  Assam  Small Scale   Industries   case   has   finally   set   at rest   the   issue   raised   by   stating   that   as   to what   is   to   be   considered   relevant   is   the date   of   supply   order   placed   by   the respondents   and   when   this   Court   used   the expression   "transaction"   it   only   meant   a supply   order.   The   Court   made   it   explicitly clear   in   paragraph   37   of   the   judgment   which we   had   already   extracted   above.   In   our 37 considered   opinion   there   is   no   ambiguity   in the aforesaid  judgment  passed  by  this  Court. The   intent   and   the   purpose   of   the   Act,   as made   in   paragraph   37   of   the   judgment,   are quite   clear   and   apparent.   When   this   Court said   "transaction"   it   meant   initiation   of the   transaction   i.e.   placing   of   the   supply orders   and   not   the   completion   of   the transactions   which   would   be   completed   only when   the   payment   is   made.   therefore,   the submission   made   by   the   learned   senior counsel   appearing   for   the   appellant­ plaintiff fails .” 42. The   Court   further   held   that   there   was   neither   any alteration of the contract nor novation of the contract in paragraph 31 which is to the following effect: “31.   Even   otherwise,   we   are   of   the considered   view   that   there   was   neither   any alteration   of   the   contract   nor   any   novation of   the   contract   in   the   present   case.   The correspondence   between   the   parties   clearly disclosed   that   after   the   respondents   issued the   supply   order,   the   appellant­plaintiff did   not   supply   the   pipes   in   terms   of   the supply   order   and   it   urged   mainly   for   the increase   in   the   price   of   the   goods. Subsequently,   they   relied   upon   the   price escalation   clause   and   asked   for   increase   in the price of pipes .” 43. Next   judgment   we   notice   is   Modern   Industries   vs. Steel   Authority   of   India   Limited,   ( 2010)   5   SCC   44. Noticing   the   purpose   and   object   of   the   Act,   1993 38 following was observed in paragraph 23: “23.   The   wholesome   purpose   and   object behind   1993   Act   as   amended   in   1998   is   to ensure   that   buyer   promptly   pays   the   amount due   towards   the   goods   supplied   or   the services   rendered   by   the   supplier.   It   also provides for payment of interest statutorily on the outstanding money in case of default. Section   3,   accordingly,   fastens   liability upon   the   buyer   to   make   payment   for   goods supplied   or   services   rendered   to   the   buyer on or before the date agreed upon in writing or   before   the   appointed   day   and   when   there is   no   date   agreed   upon   in   writing,   the appointed day shall not exceed 120 days from the day of acceptance. ” 44. The   Court   had   also   considered   one   of   the submissions that the suit for recovery of mere interest under Act, 1993 is not maintainable. The Bench answered the issue by holding that the suit even for interest is also   maintainable.   Following   was   laid   down   in paragraphs 45­46: “45. It   is   true   that   word   'together' ordinarily   means   conjointly   or simultaneously   but   this   ordinary   meaning put   upon   the   said   word   may   not   be   apt   in the   context   of   Section   6.   Can   it   be   said that   the   action   contemplated   in   Section   6 by   way   of   suit   or   any   other   legal proceeding   under   Sub­section   (1)   or   by making   reference   to   IFC   under   Sub­section (2)   is   maintainable   only   if   it   is   for 39 recovery   of   principal   sum   along   with interest   as   per   Sections   4   and   5   and   not for interest alone? The answer has to be in negative.   46.We   approve   the   view   of   Gauhati   High Court   in   Assam   State   Electricity   Board (2002)   2   GLR   550   that   word   'together'   in Section   6(1)   would   mean   'alongwith'   or   'as well   as'.   Seen   thus,   the   action   under Section   6(2)   could   be   maintained   for recovery   of   principal   amount   and   interest or   only   for   interest   where   liability   is admitted or has been disputed in respect of goods supplied or services rendered. In our opinion,   under   Section   6(2)   action   by   way of reference to IFC cannot be restricted to a   claim   for   recovery   of   interest   due   under Sections   4   and   5   only   in   cases   of   an existing   determined,   settled   or   admitted liability.   IFC   has   competence   to   determine the   amount   due   for   goods   supplied   or services   rendered   in   cases   where   the liability   is   disputed   by   the   buyer. Construction   put   upon   Section   6(2)   by learned   senior   counsel   for   the   buyer   does not   deserve   to   be   accepted   as   it   will   not be in conformity with the intention, object and   purpose   of   1993   Act.   Preamble   to   1993 Act,   upon   which   strong   reliance   has   been placed   by   learned   senior   counsel,   does   not persuade   us   to   hold   otherwise.   It   is   so because Preamble  may  not  exactly  correspond with   the   enactment;   the   enactment   may   go beyond Preamble.  45. In the above case also the contract was entered on 15.01.1993   but   the   contract   was   subsequently   altered. 40 Last   alteration   being   on   29.04.1995   hence   the   Bench repelled   the   submission   that   Act,   1993   was   not applicable. 46. Now   we   come   to   the   judgment   of   this   Court   in Purbanchal   Cables   and   Conductors   Private   Limited (supra)   which   is   a   judgment   on   which   reliance   has   been placed   by   the   High   Court   while   allowing   the   appeal   of the   Board.   Learned   counsel   for   the   Board   has   also placed heavy reliance on the said judgment.  47. In   the   above   case,   Board   placed   order   dated 31.03.1992   for   delivery   of   goods   on   16.09.1992. Further,   supplies   were   made   between   25.9.1992   and 30.03.1993.   Entire   supply   was   completed   on   12.10.1993 entire   payment   was   received   by   October,   1993.   The supplier   instituted   money   suit   for   payment   of   interest on   delayed   payment   under   Act,   1993.   The   issues   to   be answered   have   been   noted   in   paragraph   10   of   the judgment which is to the following effect: "10.The   issues   that   are   required   to   be answered   by   us   in   these   appeals   are   whether a   suit   for   interest   along   is   maintainable under the provisions of the Act, and whether the   Act   would   be   applicable   to   contracts 41 that   have   been   concluded   prior   to   the commencement   of   the   Act.   In   other   words,   we are   required   to   examine   whether   the   Act would   apply   to   those   contracts   which   were entered   into   prior   to   the   commencement   of the Act but supplies were effected after the Act came into force.” 48. On  the   question  of   maintainability  of  the  suit   for interest,   the   Bench   held   that   the   supplier   may   file suit   only   for   a   higher   rate   of   interest   on   delayed payment   made   by   the   buyer   from   the   commencement   of   the Act.   The   Bench   held   that   Act,   1993   being   a   substantive law   it   shall   operate   prospectively.   In   paragraph   51 following has been laid down: “51.   There   is   no   doubt   about   the   fact that   the   Act   is   a   substantive   law   as   vested rights   of   entitlement   to   a   higher   rate   of interest   in   case   of   delayed   payment   accrues in   favour   of   the   supplier   and   a corresponding   liability   is   imposed   on   the buyer.   This   Court,   time   and   again,   has observed   that   any   substantive   law   shall operate   prospectively   unless   retrospective operation   is   clearly   made   out   in   the language   of   the   statute.   Only   a   procedural or   declaratory   law   operates   retrospectively as there is no vested right in procedure.” 49. The   Court   further   held   that   Act,   1993   shall   be applicable   only   for   sale   agreements   after   the   date   of 42 the   commencement   of   the   Act   and   not   any   time   prior. Following was laid down in paragraph 52: “52.   In   the   absence   of   any   express legislative   intendment   of   the   retrospective application of the Act, and by virtue of the fact that the Act creates a new liability of a   high   rate   of   interest   against   the   buyer, the   Act   cannot   be   construed   to   have retrospective   effect.   Since   the   Act envisages   that   the   supplier   has   an   accrued right   to   claim   a   higher  rate   of  interest   in terms of  the Act, the same can  only be  said to accrue for sale agreements after the date of   commencement   of   the   Act   i.e.   23­9­1992 and not any time prior.” 50. The Bench also expressly rejected the submission of the learned counsel appearing for the supplier that the earlier   judgments   of   this   Court   in   Assam   Small   Scale Industries   and   Shakti   Tubes   need   consideration.   On question of limitation of the suit no final opinion was expressed. The appeals were ultimately dismissed by the Bench. Issue NO.1 51. The judgment of this Court in  Purbanchal Cables and Conductors   Pvt.   Ltd   relying   on   Assam   Small   Scale Industries   and   Shakti   Tubes   had   laid   down   that   Act, 43 1993   cannot   be   made   applicable   with   regard   to   sale agreements   which   were   entered   into   prior   to   the enforcement   of   the   Act   and   Act   can   be   invoked   only   for the   sale   agreements   which   were   entered   after   the enforcement   of   the   Act.   Although   attempt   was   made   in Purbanachal Cables   to get judgment in   Assam Small Scale Industries   and   Shakti   Tubes   reconsidered   but   co­ ordinate   Bench   in   Purbanchal   Cables   has   refused   to permit   any   such   reconsideration.   The   matter   now   having been   referred   to   this   three­Judge   Bench   we   have   to consider   and   answer   as   to   whether   the   above interpretation   of   Act,   1993   as   given   is   in   consonance with the statutory scheme. 52. We   have   noticed   above   that   the   incidence   of applicability   of   the   liability   under   the   Act   is   supply of   goods   or   rendering   of   service .   In   event   the   supply of   goods   and   rendering   of   services   is   subsequent   to Act,   can   liability   to   pay   interest   on   delayed   payment be   denied   on   the   ground   that   agreement   in   pursuance   of which   supplies   were   made   were   entered   prior   to enforcement   of   the   Act?   Entering   into   an   agreement 44 being   not   expressly   or   impliedly   referred   to   in   the statutory   scheme   as   an   incident   for   fastening   of   the liability,   making   the   date   of   agreement   as   date   for imposition   of   liability   does   not   conform   to   the statutory   scheme. This can be illustrated by taking an example.   There   are   two   small   scale   industries   who received   orders   for   supply   of   materials.   'A'   received such orders prior to the enforcement of the Act and 'B' received   the   order   after   the   enforcement   of   the   Act. Both   supplied   the   goods   subsequent   to   enforcement   of the   Act   and   became   entitled   to   receive   payment   after the   supply,   on   or   before   the   day   agreed   upon   between the   supplier   and   buyer   or   before   the   appointed   day. Payments   were   not   made   both   to   A   and   B   as   required   by Section 3. Can the buyer who has received supplies from supplier   A   escape   from   his   statutory   liability   to   make payment of interest under Section 3 read with Section 4 ?   The   answer   has   to   be   No.   Two   suppliers   who   supply goods after the enforcement of the Act, become entitled to receive payment after the enforcement of the Act one supplier   cannot   be   denied   the   benefit   of   the   statutory 45 protection   on   the   pretext   that   agreement   in   his   case was   entered   prior   to   enforcement   of   the   Act.   When   the date   of   agreement   is   not   referred   as   material   or incidence   for   fastening   the   liability,   by   no   judicial interpretation   the   said   date   can   be   treated   as   a   date for   fastening   of   the   liability.   The   Act,   1993   being beneficial   legislation   enacted   to   protect   small   scale industries   and   statutorily   ensure   by     mandatory provision   for   payment   of   interest   on   the   outstanding money,   accepting   the   interpretation   as   put   by   learned counsel   for   the   Board   that   the   day   of   agreement   has   to be subsequent to the enforcement of the Act, the entire beneficial protection of the Act shall be defeated. The existence   of   statutory   liability   depends   on   the statutory   factors   as   enumerated   in   Section   3   and Section     4   of   the   Act,   1993.   Factor   for   liability   to make   payment   under   Section   3   being   the   supplier supplies   any   goods   or   renders   services   to   the   buyer, the   liability   of   buyer   cannot   be   denied   on   the   ground that   agreement   entered   between   the   parties   for   supply was   prior   to   Act,   1993.     To   hold   that   liability   of 46 buyer   for   payment   shall   arise   only   when   agreement   for supply   was   entered   subsequent   to   enforcement   of   the Act, it shall be adding words to Section 3 which is not permissible  under   principles   of  statutory   construction. We,   thus,   are   of   the   view   that   judgments   in   Purbanchal Cables   and   Conductors   (supra) ,   Assam   Small   Scale Industries   and   Shakti   Tubes   which   held   that   Act,   1993 shall   be   applicable   only   when   the   agreement   to sale/contract   was   entered   prior/subsequent   to   the enforcement   of   the   Act,   does   not   lay   down   the   correct law.   We   accept   the   submission   of   learned   counsel   for the   appellants   that   even   if   agreement   of   sale   is entered   prior   to   enforcement   of   the   Act,   liability   to make   payment   under   Section   3   and   liability   to   make payment   of   interest   under   Section   4   shall   arise   if supplies   are   made   subsequent   to   the   enforcement   of   the Act. Issue No.2 53. In  all   the  judgments  of  this  Court  referred  above, it   has   been   held   that   Act,   1993   is   not   retrospective. It   is   not   even   contended   before   us   by   any   of   the 47 parties   that   the   Act,   1993   is   retrospective   in operation.   Judgments   of   this   Court   as   noticed   above rightly hold that Act, 1993 is not retrospective.  54. The   opinion   of   Justice   Gowda   dated   31.08.2016 although   holds   that   Act   is   not   retrospective   but   he holds   the   Act   retroactive.     The   word   retroactive   has been   defined   in     Black's   Law   Dictionary   in   the following words: " Retroactive.adj.(17C)   (Of   a   statute, ruling,   etc.)   extending   in   scope   or   effect to   matters   that   have   occurred   in   the   past. ­Also   termed   retrospective.   Cf.   Prospective (1).­retroact,vb.” 55. Two­Judge Bench of this Court in  State Bank's Staff Union   (Madras   Circle)   vs.   Union   of   India   and   ors., (2005)   7   SCC   584,   had   occasion   to   examine   the   concept of   retroactive   and   retrospective.   In   paragraphs   20   and 21 of the judgment following has been laid down: “20.   Judicial   Dictionary   (13th   Edn.) K.J.  Aiyar, Butterworth,  p. 857,  states that the   word   "retrospective"   when   used,   with reference   to   an   enactment   may   mean   (i) affecting   an   existing   contract;   or   (ii) reopening   up   of   past,   closed   and   completed transaction;   or   (iii)   affecting   accrued rights   and   remedies;   or   (iv)   affecting 48 procedure.   Words   and   Phrases,   Permanent Edn.,   Vol.   37­A,   pp.   224­25,   defines   a "retrospective   or   retroactive   law"   as   one which   takes   away   or   impairs   vested   or accrued   rights   acquired   under   existing   laws. A   retroactive   law   takes   away   or   impairs vested   rights   acquired   under   existing   laws, or   creates   a   new   obligation,   imposes   a   new duty,   or   attaches   a   new   disability,   in respect   to   transaction   or   considerations already past.  21.   In   Advanced   Law   Lexicon   by   P. Ramanath   Aiyar   (3rd   Edition,   2005)   the expressions   "retroactive"   and "retrospective"   have   been   defined   as   follows at page 4124 Vol.4) "Retroactive­   Acting   backward;   affecting what   is   past.   (Of   a   statute,   ruling,   etc.) extending in scope or effect to matters that have   occurred   in   the   past.   ­   Also   termed retrospective. (Black, 7th Edn. 1999) 'Retroactivity'   is   a   term   often   used   by lawyers   but   rarely   defined.   On   analysis   it soon   becomes   apparent,   moreover,   that   it   is used   to   cover   at   least   two   distinct concepts.   The   first,   which   may   be   called 'true   retroactivity',   consists   in   the application   of   a   new   rule   of   law   to   an   act or   transaction   which   was   completed   before the   rule   was   promulgated.   The   second concept,   which   will   be   referred   to   as 'quasi­retroactivity',   occurs   when   a   new rule   of   law   is   applied   to   an   act   or transaction   in   the   process   of   completion.... The   foundation   of   these   concepts   is   the distinction   between   completed   and   pending transactions...." (T.C.   Hartley,   The   Foundations   of   European 49 Community Law 129 (1981). * * * Retrospective­   Looking   back;   contemplating what is past. Having operation from a past time. 'Retrospective'   is   somewhat   ambiguous   and that   good   deal   of   confusion   has   been   caused by   the   fact   that   it   is   used   in   more   senses than   one.   In   general   however   the   Courts regards   as   retrospective   any   statute   which operates   on   cases   or   facts   coming   into existence   before   its   commencement   in   the sense that it affects even if for the future only   the   character   or   consequences   of transactions   previously   entered   into   or   of other   past   conduct.   Thus,   a   statute   is   not retrospective   merely   because   it   affects existing   rights;   nor   is   it   retrospective merely   because   a   part   of   the   requisite   for its   action   is   drawn   from   a   time   and antecedents   to   its   passing.   (Vol.44 Halsbury's   Laws   of   England,   Fourth   Edition, page 570 para 921) ” 56. Further in   Jay Mahakali Rolling Mills vs. Union of India   and   others,   2007   (12)   SCC   198,   explaining   the retroactive   and   retrospective   following   has   been   laid down: “8.   “Retrospective”   means   looking backward,   contemplating   what   is   past,   having reference   to   a   statute   or   things   existing before   the   statute   in   question. Retrospective   law   means   a   law   which   looks backward   or   contemplates   the   past;   one, which   is   made   to   affect   acts   or   facts 50 occurring,   or   rights   occurring,   before   it comes   into   force.   Retroactive   statute   means a statute, which creates a new obligation on transactions   or   considerations   or   destroys or impairs vested rights.” 57. Retroactivity   in   the   context   of   the   statute consists   application   of   new   rule   of   law   to   an   Act   or transaction   which   has   been   completed   before   the   Rule was promulgated. 58. In the present case the liability of buyer to make payment   and   day   from   which   payment   and   interest   become payable   under   Section   3   and   4   does   not   relate   on   any event   which   took   place   prior   to   Act,   1993,   it   is   not even   necessary   for   us   to   say   that   Act,   1993   is retroactive   in   operation.   The   Act,   1993   is   clearly prospective   in   operation   and   it   is   not   necessary   to term   it   as   retroactive   in   operation.   We,   thus,   do   not subscribe to the opinion dated 31.08.2016 of one of the Hon'ble   Judges   holding   that   the   Act,   1993   as retroactive. Issue No.3 Whether   money   suit   no.21   of   1997   filed   by   appellant   is 51 barred   by   time   is   one   of   the   issues   which   has   been raised before us. 59. From the pleadings on the record it transpires that two   supply   orders   dated   31.03.1992   and   13.05.1992   was issued   to   the   appellant   for   supply   of   conductors.   In the Plaint, the appellant had given the details of date of   supply   orders   and   date   when   supply   was   made   on different   stores.   The   supplies   made   by   the   appellant were both before enforcement of the Act i.e. 23.09.1992 and after the enforcement of the Act. 60. In   view   of   the   discussions   as   made   above   only   the supplies   received   after   23.09.1992   are   relevant   for purposes   of   1993   Act.   As   per   pleadings   on   the   record entire   supplies   by   the   appellant   was   completed   on 04.10.1993.   Details   of   the   payment   has   also   been   given in   the   plaint   which   indicate   that   last   payment   dated 05.03.1994   was   received.     Paragraph   24   of   the   plaint gives the details of cause of action for the suit which states   that   cause   of   action   for   the   suit   arose   on 31.03.1992   and   thereafter   on   different   date   last   date being mentioned in paragraph 24 was 05.10.1993 and each 52 date   subsequent   thereafter.   With   regard   to   limitation there   is   specific   pleading   in   paragraph   21   of   the plaint which is to the following effect: ­  “21.   That   the   transaction   between the   plaintiffs   and   the   defendants are   duly   maintained   by   the plaintiffs   in   the   Books   of   Accounts like   ledger,   Sale   Register   etc. which   are   kept   in   the   usual   course of   the   business   of   the   plaintiffs and   those   accounts   between   the plaintiffs and the defendants are in continuity   and   the   interest   payable by   the   defendants   to   the   plaintiffs are   carried   over   till   date.   As   such the   suit   of   the   plaintiff’s   is   in within   time.   Apart   from   that   the provisions   of   the   Limitation   Act does   not   apply   in   view   of   the provisions   contained   in   the   Act, 1993   as   because   the   Act   of   1993   is having   overriding   effect   over   the Limitation Act and all other Acts.“   61. Written   statement   was   filed   by   the   defendants   in which written statement in paragraph 4 of the statement plea was taken that suit is barred by limitation. Trial Court   in   its   judgment   dated   02.02.2000   has   noticed   the issues which were framed, one of the issues i.e.   Issue no.2   was   “whether   the   issue   was   barred   by   the 53 limitation.” The entire discussion of issue no.2 by the Trial Court is to the following effect: ­ “ Issue No.2: ­ The   supply   order   placed   by   the defendant   no.2   was   exhibited   as Exts­6   and   7   by   the   plaintiff.   The goods   were   supplied   vide   challans which were exhibited as Exts­8 to 37 and   69   to   71   and   73.   The   delivery commenced   on   21.06.92   and   ended   on 23.03.93. The bills were raised vide Exts­38 to  55  and  Ext­60  to 68. The plaintiff   had   not   denied   about   the receipt of the bill amount. The bill Exxt­55   was   raised   on   02.01.93   and the   bill   Ex­68   was   raised   on 18.12.93.   This   is   a   case   under   the provision of the interest on Delayed Payments   to   Small   Scale   and Ancillary   Industrial   Undertakings Act and Section 10 of the said gives over­riding effect as follows:­ “10.   Over­riding   effect:­   The provisions   of   this   Act   shall   have   effect   notwithstanding   anything inconsistent therewith  contained in  any  other  law  for  the  time  being in force.” So,   Section   10   has   taken   away   the plea   of   limitation   in   such   type   of cases. So issue no.2 is also decided in favour of the plaintiff.” 62. The   Trial   Court   held   that   by   virtue   of   Section   10 54 of   Act,   1993   plea   of   limitation   is   taken   away   and   the suit   is   not   barred   by   the   limitation.     The   Division Bench  of  the  High  Court in  RFA  No.  66  of  2000  filed by the   defendant   had   made   a   reference   to   the   full   bench. Full   Bench   in   its   order   dated   05.03.2002   has   not considered or decided the question of limitation.  63. Against the judgment dated 05.03.2002 of Full Bench of   High   Court   answering   the   reference,   the   Assam   State Electricity   Board   had   filed   appeal   in   this   court   being Civil Appeal No. 2351 of 2003. This Court decided Civil Appeal No.2351 of 2003 along with Civil Appeal No. 2348 of   2003   on   10.07.2002   which   judgment   is   Purbanchal Cables   and   Conductors   (P)   Ltd.   (Supra) .   This   Court   in paragraph   31   has   noticed   the   submission   of   learned Counsel   for   the   State   Electricity   Board   that   suits filed   by   both   the   suppliers   were   barred   by   time   but this Court did not express any opinion. Paragraph 31 of the judgment is to the following effect: ­ “31.   Though   the   learned   Senior Counsel   would   state   that   the   suits filed   by   both   the   suppliers   in   the present batch of appeals were barred by   limitation.   We   do   not   intend   to 55 express our view on the issue, since some   of   the   appeals   filed   by   the suppliers   are   still   pending   before the High Court. Any observation that we   may   make   would   certainly   affect the   interest   of   both   the   parties since   that   issue   is   yet   to   be decided by the High Court.”  64. After   the   judgment   of   this   Court   dated   10.07.2012 when   the   matters   went   back   to   the   High   Court,   Division Bench   decided   the   RFA   66   of   2000   by   impugned   judgment dated   20.11.2012.   The   Division   Bench   in   the   impugned judgment   has   noticed   the   issues   in   paragraph   5   of   the judgment   and   submissions   on   the   limitations.   In paragraph   22,   the   submissions   on   behalf   of   the   Assam State   Electricity   Board   have   been   noticed   whereas     the reply   given   by   the   learned   counsel   for   the   appellant has   been   noticed   in   paragraph   22,   24,   25   &   26   of   the judgment which are as follows: ­ “22.   Yet   another   ground   of challenge,   advanced   at   the   time   of hearing   of   this   appeal,   by   Mr.   Das, learned   Senior   counsel,   is   that   the learned trial Court has wrongly held that   the   suit   was   not   barred   by limitation   and,   in   this   regard, reference   made   by   the   learned   trial Court   to   Section   10   of   1993   Act   is 56 wholly   erroneous   in   as   much   as Section   10   merely   lays   down   that provisions   of   1993   Act   shall   have effect   notwithstanding   anything inconsistent   therewith   contained   in any other  law  for  the  time  being  in force.  24.   As   regards   the   question   as   to whether   1993   Act   would   apply   to   the contract   at   hand   and   whether   the suit   was   barred   by   limitation.   Mr. AK   Sinha,   learned   Senior   counsel, has   pointed   out   that   it   is   not   in dispute that the payment of the dues of   the   plaintiffs­respondents   was made   by   ASEB   as   late   as   05.03.1994 and,   in   such   circumstances,   the period of limitation started, in the present   case,   with   effect   from 05.03.1994 and the suit, having been instituted   on   10.01.1997,   it   is clear,   submits   Mr.   A.K.   Sinha,   that the suit deserved to be treated as a suit instituted within the period of limitation.   This   apart,   it   is   the submission   of   Mr.   Sinha,   learned Senior Counsel, that on 06.09.1994 , Assam   Conductors   Manufacturers Association   had   filed   a   writ petition,   which   gave   rise   to   Civil Rule   No.   1531   of   1993   on   behalf   of its   five   named   members   of   the Association,   which   included   M/s Shanti   Conductors,(i.e.   the plaintiff   in   the   present   suit),   and the   High   Court,   vide   its   order, dated   06.09.1994,   directed   the   writ petitioner   to   move   the   Civil   Court for   realization   of   the   dues   of   its members,   whereupon   the   Association, 57 immediately,   filed   Writ   Appeal No.474   of   1994,   which   was   finally dismissed on 28.08.1997. 25.   In   such   a   situation,   as indicated   above,   section   14(2)   of the   Limitation   Act,   1963,   is, according   to   Mr.   Sinha,   of   great relevance   in   as   much   as   Section 14(2)   of   the   Limitation   Act,   1963, provides   that   in   computing   the period   of   limitation   for   any   suit, the   time   during   which   the   applicant had   been   prosecuting   with   due diligence   another   civil   proceeding, the   said   period   has   to   be   excluded. Under Section 2(a) of the Limitation Act,   1963,   points   out   Mr.   Sinha,   an applicant   includes:(I)   petitioner; and   (II)   a   person   from   or   through whom   an   applicant   derives   his   right to   apply.   Thus,   even   assuming   that the   Limitation   Act,   1963,   applies, then   also,   the   period   during   which the   writ   petition   and   the   writ appeal   of   the   said   Association   was pending   on   behalf   of,   amongst others,   M/s   Shanti   Conductors,   the said   period,   contends   Mr.   Sinha, deserves   to   be   excluded   under   the provisions   of   Section   14(2)   of   the Limitation   Act   and,   thus,   the   suit was,   reiterates   Mr.   Sinha,   within time. 26. Above all, points out Mr. Sinha, learned   Senior   counsel,   that   the appellants,   in   the   present   appeal, have   not   challenged   the   learned trial   Court's   decision   on   the   issue of   limitation.   In   this   regard, 58 taking   the   Court   through   the memorandum   of   appeal,   which   the appellants have preferred,Mr. Sinha, Learned   Senior   counsel,   has   pointed out that the memorandum of appeal is wholly   silent   and   does   not   raise   or challenge   the   learned   trial   Court's decision on the issue of limitation. Furthermore,   points   out   Mr.   Sinha, the   Full   Bench,   while   deciding   the reference,   has   clearly   observed,   in its   decision   that   the   suit   was, admittedly,   within   three   years   of the   last   payment   made   by   the appellant Board. The observations of the Full Bench read as follows: ­ "The   suit   was   admittedly   within   3 years   of   the   last   payment   made   by the appellant Board.”” 65. It   is   thus   clear   that   the   Division   Bench   although noticed   the   submissions   of   both   the   parties   on   the question   as   to   whether   the   suit   was   barred   by limitation or not but Division Bench allowed the appeal on   the   ground   that   supply   orders   having   been   issued prior   to   enforcement   of   the   Act.     Act   1993   is   not applicable.   The   Division   Bench   did   not   return   any finding   as   to   whether   the   suit   was   barred   by   the limitation   or   not.   The   submission   that   suit   has   barred by limitation has been pressed before us. 59 66. Shri   Hansaria   submits   that   according   to   the   own case   of   the   appellant   supplies   was   completed   on 04.10.1993,   hence,   as   per   Section   4   of   the   1993   Act amount   and   interest   shall   become   due   after   one   month i.e.   w.e.f.   04.11.1993.   Suit   having   not   been   filed within   3   years   from   04.11.1993   was   clearly   barred   by time.  67. The Trial court has held that suit is not barred by time   relying   on   Section   10   of   1993   Act.   Section   10   of the 1993 Act is as follows: ­ “10.   Overriding   effect:   ­   The provisions   of   this   Act   shall   have effect   notwithstanding   anything inconsistent   therewith   contained   in any other  law  for  the  time  being  in force.” 68. Plaintiff   themselves   in   the   plaint   as   noted   above has pleaded that limitation will not apply by virtue of Section   10   which   submission   was   accepted   by   the   Trial Court.   The   provision   of   Section   10   of   1993   Act   gives overriding   effect   to   “the   provisions   of   Act 60 notwithstanding   anything   inconsistent   herewith contained   in   any   other   law   for   the   time   being   in force”.   The   overriding   effect   was   given   to   the provisions   of   the   Act   which   were   contained   in   the   Act. Section   10   provided   that   overriding   effect   is   given   to the provisions of the Act over any inconsistent law for the   time   being   in   force.   It   simply   meant   that   if   there is   anything   inconsistent   in   any   other   law   to   the provisions   of   the   Act,   the   provisions   of   the   Act   shall prevail and override any inconsistent law. For example, when   Section   4   requires   payment   of   interest   at particular   rate   on   delayed   payment   the   said   rate   shall have   overriding   effect   to   rate   of   interest   provided   in any other law.  69. Further,   as   per   Section   7   no   appeal   can   be   filed against   the   decree   or   other   order   passed   regarding recovery   of   amount   due   without   depositing   75   %   of   the amount.  Thus   in  a   suit   if   a  decree   is   passed   on  amount due   of   interest   appeal   has   to   be   entertained   after depositing   75%   or   as   per   any   other   order   passed   by   the Court.   Normal   right   of   appeal   shall   be   overridden   by 61 virtue   of   Section   7   of   1993   Act.   The   Trial   Court   fell in   error   in   reading   overriding   effect   given   in   Section 10 to the Limitation Act also. There is no provision in 1993   Act   pertaining   to   limitation,   the   provision   of Limitation Act pertaining to filing suit shall continue to   operate   there   being   nothing   contrary   or   overriding under   1993   Act.   Section   10   will   operate   only   with regard   to   expressed   provisions   contained   in   1993   Act which   shall   be   given   overriding   effect   but   reading Section   10   to   the   effect   that   it   shall   override Limitation Act is not correct interpretation of Section 10 and Trial Court fell in error  in relying on Section 10  in holding that Limitation Act will not apply.  70. We   thus   are   of   the   view   that   Limitation   Act,   1963 is   fully   applicable   with   regard   to   money   suit   filed   by the   appellant   hence,   the   question   of   limitation   has   to be   answered   as   per   Limitation   Act   1963.   The   limitation for   suit   for   recovery   of   interest   under   1993   Act   is   a suit of nature which shall be covered by Part X Article 113 of the Schedule which is to the following effect: ­ 62 " PART X­SUITS FOR WHICH THERE IS NO PRECRIBED PERIOD 113. Any suit for which no period  of limitation is  provided  elsewhere in this Schedule” Three  years When the  right to  sue  accrues 71. The   period   for   commencement   of   limitation   for filing suit under Article 113 begins “when the right to sue   accrues”.   We   have   now   to   find   out   as   to   when   the right   to   sue   accrues   to   the   plaintiff   as   per   1993   Act. Section  4   of   1993   Act   deals  with   date   from   and   rate  at which   interest   is   payable.   Section   4   contains expression   that   where   “any   buyer   fails   to   make   any payment of the amount to the supplier as required under Section   3……..be   liable   to   pay   interest   to   the   supplier on   that  amount   on   the   appointed  day  or   as   the   case   may be   from   the   date   immediately   following   the   date   agreed upon…….”.   There   is   no   agreed   date   of   payment   between the   parties   as   is   clear   from   both   the     supplies   orders which are on the record. Thus, the payment shall become due   from   the   appointed   day.   Appointed   day   has   been 63 defined   in   Section   2(d)   to   be   “the   day   following immediately   after   the   expiry   of   period   of   30   days   from the   date   of   acceptance   or   the   day   of   deemed   acceptance of   any   goods   or   any   service   from   any   buyer   or supplier.”     It   is   pleaded   by   the   appellant   that   last supply was completed on 04.10.1993. Thus, appointed day will   be   04.11.1993.   Thus   when   the   payment   was   not   made on   04.11.1993   with   regard   to   amount   due,   the   interest as   per   Section   4,   the   limitation   for   filing   the   suit will start running.  72. We   have   already   held   that   Act   shall   apply   with regard   to   supplies   made   after   the   date   of   enforcement of   Act   i.e.   23.03.1992.   Last   supply   being   received   on 04.10.1993   at   least   from   04.11.1993,   if   not   earlier, the   amount   of   interest   under   Section   4   shall   become due.   73. Shri   Sinha   has   submitted   that   last   payment   having been   made   on   05.03.1994   suit   filed   within   3   years   and suit   being   filed   on   10.01.1997   was   within   3   years   from 05.03.1994   and   hence   was   well   within   time.   He   submits 64 that   last   payment   being   on   05.03.1994   the   refusal   to pay has to be treated from that day only and thereafter suit could be filed within three years.  74. Article  113  as  noted  above  provides  for  “time  from which   period   begins   as   when   the   right   to   sue   accrues”. 1993   Act   Section   4   creates   statutory   liability   to   pay interest   from   the   day   as   mentioned   in   Section   4   the liability   to   pay   is   fastened   on   buyer.   The   amount become   due   as   soon   as   liability   to   pay   arises.   Section 6   also   uses   the   word   “amount   due   from   buyer”.   The amount   due   is   amount   which   is   liable   to   be   paid   by buyer   under   Section   4.   Thus   the   fact   that   last   payment was   made   on   05.03.1994   cannot   be   treated   as   period   for beginning   of   the   limitation   and   on   that   ground   it cannot be held that suit was within time.  75. Shri   Sinha   had   made   an   alternative   submission   that plaintiff was entitled for the benefit under section 14 of limitation Act. Since a W.P.No. giving rise to Civil Rule   No.1531   of   1993   on   behalf   of   five   main   members   of the   Associations   i.e.   Assam   Conductors   Manufacture 65 Association   was   filed   in   the   High   Court   which   on 06.09.1994   directed   the   petitioner   to   move   to   Civil Court   for   realization   of   the   dues   of   its   member,   hence the   period   during   which   the   writ   was   pending   has   to   be given   benefit.   According   to   pleading   in   paragraph   24, the   Writ   Petition   was   filed   by   Assam   Conductors Manufacture   Association.   M/s   Shanti   Conductor(P)   Ltd. and   another,   is   a   different   entity   than   the Association. 76. We thus are of the view that benefit of the Section 14   cannot   be   claimed   by   the   plaintiff   in   the   facts   of the   present   case.     We,   thus   in   view   of   the   foregoing discussion     come   to   the   conclusion   that   suit   filed   by the   plaintiff   being   Money   Suit   No.   21   of   1997   was barred by time.  Issue No.4 77. While   deciding     Issue   No.3   we   having   held   that Money   Suit   filed   by   the   appellant   was   barred   by   time, it is not necessary to express any opinion on the above issue.  66 Issue No. 5   78. The   question   as   to   whether   suit   filed   only   for interest   is   maintainable   has   been   considered   in   detail by this Court. In paragraph 17, following has been laid down in  Purbanchal Cables (Supra)  :­ "17.   The   decision   of   the   Full   Bench of   the   Gauhati   High   Court   which   has been   approved   by   this   Court   in Modern   Industries   is   impugned   before us   in   one   of   the   appeals.   Since   a Division   Bench   of   this   Court   has already   approved   the   dictum   of   the Full   Bench   of   the   High   Court   with regard   to   the   maintainability   of   a suit only for interest that question is no longer res integra. Therefore, the   suppliers   may   file   a   suit   only for   a   higher   rate   of   interest   on delayed   payments   made   by   the   buyer from the commencement of the Act.” 79. Section 6 of the 1993 Act provides that “the amount due   from   the   buyer,   together   with   amount   of   interest calculated   in   accordance   with   provision   of   Section   4 and   5   shall   be   recoverable   ……”.   Section   6   uses   the expression   “together   with   the   amount   of   interest   with the   amount   due   from   the   buyer.”   The   interpretation   put by learned counsel for the Board is that proceeding for 67 recovery   of   interest   can   be   undertaken   only   when   any amount   is   due.   He   submits   that   amount   due   used   in Section   6   is   Principal   amount.   In   event   we   accept   the interpretation put by counsel for the Board, then buyer will very easily get away from payment of interest only after   making   payment   of   Principal   amount.   This interpretation   shall   defeat   very   purposes   of   1993   Act. It   is   well   settled   that   provisions   of   Act   has   to   be interpreted   in   the   manner   so   as   to   advance   the   object of   the   Act.   We   thus   fully   approve   the   view   taken   by this   Court   in   Purbanchal   Cables   (Supra)   that   suit   by supplier for recovery of only interest is maintainable. Issue No.6 80.   The   submission   of   the   counsel   to   the   board   is   that since   against   the   judgment   of   Gauhati   High   Court   dated 15.04.2001,   S.L.P.   No.12217   of   2001   filed   by   M/s Trusses   &   Towers   was   withdrawn   without   obtaining   the liberty,   Civil   Appeal   No.   8445   of   2016   is   not maintainable   challenging   the   Review   Order   and   judgment dated 19.03.2003.   In the Order passed by this Court on 06.08.2001,   this   Court   had   noticed   the   submission   of 68 the   appellant   that   appellant   shall   move   the   High   Court in   review   stating   that   it   has   committed   error   in recording   that   “all   the   bills   were   paid   earlier   to   the commencement   of   this   act”.   In   the   Review   Petition,   the review   has   been   partly   allowed   by   allowing   interest   @ 9%   against   which   the   appeal   has   been   filed.   A   perusal of   the   Review   judgment   indicates   that   High   Court   has not   returned   any   finding   that   all   the   bills   were   not paid earlier to the commencement of the Act.  81. A  perusal  of   Division  Bench  judgment  of  High  Court indicates   that   High   Court   proceed   on   the   presumption that even if 1993 Act is not applicable the entitlement of   the   plaintiff   could   be   considered   in   equity.   When the   liberty   to   file   review   was   obtained   on   the   ground as   noticed   in   the   Order   the   review   judgment   can   be questioned   on   the   ground     on   which   review   was permitted. 82. The   Division   Bench   judgment   does   not   indicate   that it proceeds on the ground as contended by the appellant and   noticed   by   this   Court   on   06.08.2001.   The   interest 69 of   9%   was   allowed   on   the   premise   that   1993   Act   is   not applicable   and   said   interest   is   allowed   on   equity relying   on   an   earlier   judgment   on   this   court   in   Assam Small Scale Industry Development Corporation and others versus   G.D.   Pharmaceuticals   and   others,   2005(13)   SCC 19.   We   thus   are   of   the   view   that   present   appeal challenging the review judgment   cannot be entertained. The   ground   on   which   the   appellant   can   challenge   the review   judgment   can   be   the   ground   on   which   liberty   was obtained to file review. We thus hold that Civil Appeal No. 8445 of 2016 is not maintainable.  Issue No.7 Whether   the   High   court   while   considering   the   Review Petition No.75 of 2001 (M/s Trusses & Towers Pvt. Ltd.) even   after   expressing   that   Act   1993   is   not   applicable could have allowed 9% interest to the plaintiff?  83. The   High   Court   in   its   judgment   dated   19.03.2013 allowed   interest   @   9%   per   annum   for   the   period   of delayed   payment.   Even   if   Act   1993   is   not   applicable, the   Court   can   very   well   exercise   its   jurisdiction   to award   interest.     In   Assam   Small   Scale   Industry 70 Development   Corporation   and   others   versus   G.D. pharmaceuticals   and   others   (Supra),   this   Court   in paragraph   40   while   considering   the   claim   of   the respondent   in   a   suit   filed   for   recovery   of   interest under   1993   Act   has   allowed   9%   interest   with   respect   to the   transaction   made   prior   to   coming   into   force   of   the 1993 Act. Paragraph 40 is to the following effect: ­ “40.We,   therefore,   are   of   the opinion   that   in   relation   to   the transactions   made   prior   to   coming into   force   of   the   said   Act,   simple interest   at   the   rate   of   9%   per annum,   which   was   the   bank   rate   at the   relevant   time,   shall   be   payable both  prior  to  date  of  filing  of the suit and pendente lite and as future interest   in   terms   of   Section   34   of the   Code   of   Civil   Procedure. Interest,   however,   will   be   payable in   terms   of   the   provisions   of   the 1993   Act(compound   interest   at   the rate   of   23.5   %   per   annum)   in relation   to   the   transactions   made after   coming   into   force   of   the   Act, both   in   respect   of   interest   payable up to the date of institution of the suit   and   pendente   lite   and   till realization. The judgment and decree to   that   extent   requires   to   be modified.   It   is   directed accordingly.”   71 84. High Court did not commit any error in awarding 9% interest   to   plaintiff   respondent.   We   thus   did   not   find any   error   in   the   judgment   dated   19.03.2013   allowing partly the review application filed by the plaintiff. Civil Appeal No. 8450 of 2016 85. Now, we come to Civil Appeal No. 8450 of 2016.  The appellant   has   filed   Money   Suit   No.   32   of   1996   for recovery   of   a   sum   of   Rs.   10,34,065.23   p.   and   Rs. 23,738.49   p.   being   the   outstanding   against   the   bills for   supply   made   and   amount   of   security   deposited   and amount   of   Rs.10,10,326.74   p.   being   the   amount   of delayed   interest.     The   suit   was   decreed   by   the   learned Civil   Judge   (Senior   Division)   vide   its   judgment   and order   dated   30.09.2002   for   recovery   of   Rs.   5,46,233.14 p.    as   on   18.12.93   from  the  date   of  enforcement  of   the Act,   1993   and   future   interest   on   the   decretal   amount   @ 6%   simple   interest   per   annum   with   effect   from 19.12.1993.     Appeal   was   filed   by   the   respondent   in   the High Court being  RFA No. 78 of  2003, which  has  been 72 allowed   on   12.02.2015   setting   aside   the   decree   for recovery of the amount and interest but maintaining the claim   of   refund   of   security   deposit   to   the   tune   of   Rs. 23,738.49   with   9%   interest.     The   High   Court   following the   judgment   of   this   Court   in   Purbanchal   Cables   and Conductors   Pvt.   Ltd.   (supra)   held   that   with   regard   to transaction, which had taken place prior to 23.09.1992, the   1993   Act   is   not   applicable.     The   appellants   have appealed   against   the   judgment   of   High   Court   dated 20.02.2015.     The   pleading   on   the   record   does   not indicate   that   any   supply   was   made   by   the   appellant subsequent   to   enforcement   of   the   1993   Act.     We   have already held that the mere fact that supply orders were issued   prior   to   enforcement   of   the   Act   does   not   deny the applicability of the 1993 Act, in event, supply has been   made   after   the   enforcement   of   the   Act.     There being   nothing   on   record   to   come   to   the   conclusion   that any supply was made after the enforcement of the Act so as   to   enable   the   appellant   to   claim   interest   under Section   3   read   with   Section   4   of   the   1993   Act,   we   are of   the   view   that   judgment   of   the   High   Court   does   not 73 need any interference in this appeal. 86. Intervention applications are not entertained. 87. In result, all the appeals are dismissed.   ......................J.         (A. K. SIKRI) ......................J.         (ASHOK BHUSHAN) ......................J.         (S.ABDUL NAZEER) NEW DELHI, JANUARY 23, 2019