2021 INSC 0603     REPORTABLE                                                                    IN THE SUPREME COURT OF INDIA    CIVIL APPELLATE JURISDICTION      CIVIL APPEAL NO. 6023 OF 2021    (Arising out of SLP(Civil) No.25409/2017) Paulmech Infrastructure Private                ….Appellant(s) Limited        Versus The State of Odisha & Ors.                  ….  Respondent(s) J U D G M E N T A.S. Bopanna,J. 1. The   appellant   is   before   this   Court   assailing   the order   dated   09.03.2017   passed   by   the   High   Court   of Orissa   at   Cuttack,   in   W.P.(C)   No.23103/2013.   By   the said   order   the   High   Court   was   of   the   opinion   that   the disputed questions of fact involved in the petition cannot be   gone   into   in   the   writ   jurisdiction.     Accordingly,   the prayer made in the petition was not entertained and the 1 appellant   was   relegated   to   approach   the   appropriate forum   available   for   redressal   of   its   grievance.   The appellant, therefore being aggrieved is before this Court.  2. The   respondent   No.1­State   of   Odisha   had   granted the   lease   of   the   property   in   question   in   favour   of   the respondent   No.5­Utkal   Ashok   Hotel   Corporation   Limited (for   short   ‘UAHCL’)   for   99   years   under   the   document dated 24.01.1989. UAHCL was, in that view, running an establishment   in   the   name   and   style   ‘Hotel   Nilachal Ashok’   in   the   said   premises   at   Puri.   The   same   being unviable  was  closed down  with   the  approval   of  Board  of Directors in the year 2004. Thereafter, UAHCL decided to lease   out   the   same  for   a  period   of  40  years.   Tender   was floated   in   the   year   2009.   The   appellant   was   one   among the  tenderers  who   participated  in  the  process and   being the   highest   bidder   was   considered.   Accordingly,   the Letter   of   Intent   (for   short   ‘LOI’)   dated   19.01.2010   was issued in favour of the appellant delineating the terms to be complied pursuant to which the lease agreement was to be signed.  2 3. Among   the   other   conditions   which   were   to   form part   of   the   lease   agreement,   even   before   executing   the lease agreement the requirement was for the appellant to pay a sum of Rs.9.34 crores   to   UAHCL   within   30 days,   of   which   Rs.8.82   crores   was   towards   non­ refundable   amount   which   was   to   be   paid   upfront;   the security   deposit   of   Rs.26   lakhs   and   the   advance minimum guaranteed annual lease premium for the first year of Rs.26 lakhs was also to be paid.  4. On   payment   of   the   said   amount   the   lease   was   to be   executed   and   the   other   conditions   would   come   into operation.   The   appellant   who   was   unable   to   pay   the amount within the time stipulated, requested the UAHCL that   they   be   permitted   to   deposit   a   part   of   the   amount i.e.,   Rs.4.41   crores   on   19.09.2010   and   the   balance amount by 15.04.2010 which was favourably considered by   UAHCL   through   their   communication   dated 12.02.2010. Such indulgence was shown as special case. The appellant accordingly  deposited a  portion of upfront amount to the tune of Rs.4.41 crores on 18.02.2010, but the   balance   amount   was   not   deposited   within   the 3 extended   time   stipulated   i.e.,   before   15.04.2010.   In   that view,   the   lease   agreement   could   not   be   executed. However,   in   view   of   the   request   from   the   appellant, UAHCL   through   their   communication   dated   25.11.2010 once   again   acceded   to   the   request   permitting   the appellant to pay the balance amount before 15.12.2010.  5. The   appellant   thereafter   paid   (i)   the   sum   of   Rs.2 crores   on   28.12.2010,   (ii)   sum   of   Rs.1.41   crores   on 29.12.2010   and   (iii)   the   sum   of   Rs.70   lakhs   on 07.01.2011.   Such   payment,   according   to   the   appellant constitutes the payment which was required to be made as per the LOI. However, the time gap which had ensued had   created   a   position   wherein   the   grievance   of   the employees was to be addressed and they were to be given the   benefit   of   voluntary   retirement.   Since   the   LOI   dated 19.01.2010 had also  provided for  regulating  the manner in which the employees are to be treated during the lease period   and   had   provided   the   liberty   to   offer   voluntary retirement, the UAHCL required the appellant to bear the liability   towards   the   same.   The   same   did   not   reach   a finality   and   in   the   meanwhile   the   Board   of   Directors   of 4 UAHCL   took   the   decision   to   terminate   the   LOI   dated 19.01.2010 since the appellant had failed to comply with clause 2 thereof, which required the payment of Rs.9.34 crores within 30 days of issuance of LOI.  6. Even   prior   to   communication   of   the   decision   on 10.12.2013,   the   appellant   filed   the   special   writ   petition before   the   High   Court   on   01.10.2013   wherein   a   prayer was   sought   to   direct   UAHCL   to   execute   the   lease agreement pursuant to the terms agreed under LOI dated 19.01.2010   and   accept   the   balance   amount   along   with interest   for   delayed   payment.     During   the   pendency   of the   writ   petition   the   prayer   was   amended   and   the appellant   sought   for   quashing   the   letter   dated 10.12.2013   whereby   UAHCL   decided   to   terminate   the LOI. UAHCL had filed their objection statement opposing the writ petition including contending therein with regard to the maintainability of the writ petition in a contractual matter.   The   learned   Division   Bench   of   the   High   Court having   taken   note   of   the   rival   contentions   and   the dispute involved for adjudication, was of the opinion that the disputed questions are best left to be resolved before 5 the appropriate forum. The appellant is assailing the said order. 7. We have heard Mr. Sanjay Bansal, learned counsel appearing   for   the   appellant,   Mr.   Ashok   Kumar   Gupta, learned   senior   counsel   appearing   for   UAHCL   and perused the appeal papers. 8. The   learned   counsel   for   the   appellant   would contend that the action of UAHCL to cancel the LOI and retain the amount paid thereunder is not justified. In an attempt   to   fortify   his   submission,   the   learned   counsel has   referred   to   LOI   dated   19.01.2010   with   reference   to clause   2,   to   point   out   that   the   upfront   amount   payable within   30   days   though   not   paid   within   the   time stipulated therein, the appellant had sought extension of time   to   pay   which   was   agreed   to   by   the   communication dated   04.02.2010   and   extended   by   the   communication dated 25.11.2010. Though the time agreed thereunder is up   to15.12.2010,   the   amount   paid   by   the   appellant   on 28.12.2010   (Rs.2   crores),   29.12.2010   (Rs.1.41   crores) and 07.11.2011 (Rs.70 lakhs) had been accepted without demur   and   as   such   the   upfront   payment   of   Rs.8.82 6 crores as required had been paid. In that view, the lease agreement   was   required  to   be  executed.  It  is  contended, though   that   was   position,   UAHCL   instead   of   executing the   lease   agreement   had   through   the   communication dated   13.04.2011   raised   the   issue   of   the   appellant having   to  bear   the   total   liability   on  account   of  providing voluntary  retirement  to  the employees  which  was as  per the decision of the  Board of UAHCL due to  insistence of the   State   Government,   though   it   was   not   a   condition   in the   LOI   nor   could   have   been   included   in   the   lease agreement.   It   is   pointed   out   that   clause   11   of   the   LOI though   provided   for   regulating   the   manner   in   which   the employees   are   to   be   maintained   had   indicated   that   the appellant shall not retrench them but the liberty was for the   appellant   to   consider   VRS.   As   such   it   could   not   be imposed   on   the   appellant   is   the   contention.   In   such circumstance, it is contended by the learned counsel that the   appellant   having   made   the   payment  was   entitled   for the lease agreement to be executed in their favour. Hence the   termination   being   bad,   be   set   aside   and   the   UAHCL 7 be   directed   to   execute   the   lease   agreement   is   his submission.  9. The learned counsel for UAHCL would on the other hand   contend   that   the   LOI   was   issued   in   favour   of   the appellant after the tender process and as such the terms of   the   LOI   was   required   to   be   complied.   Despite   the payment of Rs.9.34 crores required to be made within 30 days, the appellant had failed to comply with the same. It is  true  that   as   per   the   request   of  the  appellant   the   time was  extended,   but  it   was  only   a  concession   as  a  special case. Even as per the extension granted the payment was required to be made by 15.12.2010. But, even as per the admitted   case   of  the   appellant   the   payment  towards  the balance   of   the   upfront   amount   was   made   only   on 28.12.2010,   29.12.2010   and   07.01.2011   which   was subsequent to the date till which extension was provided. That   apart,   since   the   requirement   is   to   pay   Rs.9.34 crores   within   the   time   stipulated,   the   security   deposit and   advance   minimum   guaranteed   annual   lease premium amount was also required to be paid within the time   stipulated   but   had   not   been   paid.   As   such   the 8 appellant cannot contend that they have performed their obligation so as to assail the termination of LOI and seek execution   of   the   lease   agreement.   In   that   view,   while justifying   the   termination   it   is   also   contended   that   the upfront   amount   of   Rs.8.82   crores   being   one­time   non­ refundable amount, it is within  the  powers of UAHCL to retain   the   same.   Alternatively,   it   is   contended   that UAHCL   was   forced   to   incur   idle   expenses   towards maintenance   and   the   benefits   payable   to   the   employees without getting returns as the lease had not materialised due   to   the   default   committed   by   the   appellant.   In   this regard,   roughly   an   amount   of   Rs.4.5   crores   has   been incurred by  UAHCL which in any event, the appellant is liable   to   reimburse.   In   that   view,   the   learned   counsel seeks that the appeal be dismissed.        10. In the light of the contentions put forth, it is seen that   the   lease   agreement   was   to   be   entered   into   between the parties pursuant to the terms depicted in LOI and on compliance   of   the   initial   obligations   set   out   therein.   The present   dispute   relates   to   the   initial   payment   that   was required   to   be   made   by   the   appellant   within   the   time 9 frame set out in the LOI and non­adherence to which has resulted   in   termination   of   LOI.   Clause   2   of   the   LOI provides for the same, which reads as hereunder: ­ “2.   You   shall   execute   the   Operating   Lease Agreement within 30 days of the issue of LOI and   pay   an   amount   of   Rs.9.34   crore   within these 30 days as per following details  i. One­time   non­refundable   upfront payment of Rs.8.82 crore.  ii. Security   Deposit   (Rs.26.00   lakh)   as   per article iv.  iii. Advance   Minimum   Guaranteed   Annual Lease   Premium   for   the   first   year (Rs.26.00   lakh)   as   per   annex­ix­ Financial Bid.” 11. A perusal of the same indicates that the appellant was   obliged   to   pay   an   amount   of   Rs.9.34   crore   within 30   days   from   19.01.2010   and   execute   the   Operating Lease   Agreement.   Towards   the   said   amount,   a   sum   of Rs. 8.82 crore was payable upfront as an one­time non­ refundable amount. Though the learned counsel for the appellant   sought   to   contend   that   the   Minimum Guaranteed   Annual   Lease   Premium   and   Security deposit of Rs. 26 lakh each are to be paid subsequently 10 when   the   lease   is   executed,   in   our   view   it   cannot   be considered   to   be   loose   ended.   Since   Clause   2   refers   to Rs.9.34   crore   which   is   payable   in   30   days   and   that includes   the   said   amount   of   Advance   Annual   Premium and   Security   deposit,   the   entire   amount   was   payable within   30   days.   And   the   Lease   Agreement   was simultaneously executable. It only means that the same should   be   paid   and   the   formality   of   execution   of   Lease Agreement also should be completed in the said 30 days and   the   payment   to   be   made   includes   the   upfront amount of Rs.8.82 crore. 12.   In   that   backdrop   it   is   necessary   to   examine   the manner  in which the things have proceeded after  issue of LOI. Admittedly the appellant was not ready with the amount   to   make   the   payment   within   the   timeframe contemplated   under   Clause   2   of   LOI.   The   appellant, through their letter dated 04.02.2010 requested UAHCL that   they   be   allowed   to   pay   50%   of   the   bid   money   by 19.02.2010   which   in   our   view   will   include   all   the components   indicated   in   Clause   2   of   LOI   and   not   just the   upfront   component.   The   rest   of   the   money   was 11 undertaken   to   be   paid   by   15.04.2010.   UAHCL   through their   reply   dated   12.02.2010   allowed   the   same   as   a special   case.   The   appellant   once   again   through   their letter  dated 17.11.2010 requested  for   extension of  time for   payment   of   Rs.4.93   crore.   UAHCL   again   extended the time till 15.12.2010. 13. Despite   such   indulgence   shown   by   UAHCL   the appellant   did   not   make   the   balance   payment   before 15.12.2010. Instead, the sum of Rs.4.11 crore was paid subsequent thereto and that too, in instalments of Rs. 2 crores on 28.12.2010; Rs.1.41 crore on 29.12.2010 and Rs.70 lakhs on 07.01.2011. 14 . Though the learned counsel for the appellant seeks to   contend   that   UAHCL   having   received   the   said payment cannot at this stage contend that the payment was not made within the time stipulated, we are unable to   accept   such   contention.   UAHCL   is   a   corporation which   has   different   departments   and   as   such   the remittance made being accepted in itself cannot be taken as  an  act to  condone the delay  caused by   the appellant in complying with the terms of the LOI so as to alter the 12 terms   of   contract.   There   is   no   material   on   record   that subsequent   to   15.12.2010,   there   is   any   positive   act   on behalf of UAHCL to either extend the time for payment or for   having   expressly   condoned   the   delay   and   having accepted   the   payment   so   as   to   regularise   the transaction. This is relevant more so in the context that at   an   earlier   point   as   against   the   time   stipulated   for payment   under   the   LOI   specific   correspondence   was exchanged   between   the   parties   and   the   time   had   been expressly  extended prior  to the time fixed earlier  having expired. In such situation, when admittedly the balance payment had not been made prior to 15.12.2010, unless the   appellant   had   obtained   express   extension   from UAHCL   mere   tendering   the   payment   and   the   same having been accepted cannot be construed as a positive act to alter the contract.  15 . No   doubt,   the   appellants   have   relied   on   the communication   dated   13.04.2011   addressed   by   the General   Manager,   UAHCL   indicating   therein   that   the issue   of   offering   VRS   to   all   the   employees   unwilling   to join   the   new   management   was   a   consideration   and   the 13 VRS   amount   will   have   to   be   paid   by   the   appellant   to UAHCL.   Apart   from   the   reason   assigned   by   the   High Court   to   indicate   that   the   same   cannot   be   treated   in favour  of the appellant, the said letter  does not indicate that the discussion in that regard was after indicating to the   appellant   that   the   delay   in   payment   of   the   upfront amount   has   been   condoned   and   accepted.   If   at   all   the said   aspect   relating   to   VRS   of   the   employees   was   also mutually   agreed   and,   in   that   context,   if   UAHCL   had proceeded to condone the delay and enter into the lease agreement it is only in such circumstance the exchange of   correspondence   in   that   regard   would   have   assumed relevance.   If   that   be   the   position,   when   admittedly   the appellant   was   required   to   make   the   agreed   payments within   the   timeframe   indicated   under   LOI   dated 09.01.2010 and the appellants themselves being unable to   comply   with  the   requirement,  though  having   secured extensions   on   two   occasions   cannot   turn   around   to contend otherwise at this juncture. Despite the extended period   having   come   to   an   end   on   15.12.2010,   the appellant   not   having   made   the   full   payment   within   the 14 said date cannot at this stage contend to have complied with   the   terms   so   as   to   seek   a   direction   to   UAHCL   to execute   the   lease   agreement.   In   fact,   the   High   Court having examined the material on record has also arrived at such conclusion. 16. Notwithstanding   such   conclusion   reached   by   the High Court, ultimately it has arrived at the decision that in view of the disputed questions to be resolved between the   parties,   the   same   cannot   be   gone   into   in   writ jurisdiction.   The   learned   counsel   for   the   appellant   in that   view   has   placed   reliance   to   the   case   in   Unitech Ltd.   and   Others   vs.   Telangana   State   Industrial Infrastructure Corporation (TSICC and Ors.)   2021 (2) SCALE 653, the decision to which one of us (Mr. Justice M.R.   Shah)   is   a   member   on   the   Bench,   with   specific reference to para 32 thereof, which reads as hereunder: “32.   Much   of   the   ground   which   was   sought   to   be canvassed   in   the   course   of   the   pleadings   is   now subsumed   in   the   submissions   which   have   been urged   before   this   Court   on   behalf   of   the   State   of Telangana   and   TSIIC.   As   we   have   noted   earlier, during   the   course   of   the   hearing,   learned   Senior Counsel   appearing   on   behalf   of   the   State   of Telangana   and   TSIIC   informed   the   Court   that   the entitlement   of   Unitech   to   seek   a   refund   is   not questioned   nor   is   the   availability   of   the   land   for 15 carrying   out   the   project   being   placed   in   issue. Learned   Senior   Counsel   also   did   not   agitate   the ground   that   a   remedy   for   the   recovery   of   moneys arising out a contractual matter cannot be availed of under   Article   226   of   the   Constitution.   However,   to clear   the   ground,   it   is   necessary   to   postulate   that recourse   to   the   jurisdiction   under   Article   226   of   the Constitution   is   not   excluded   altogether   in   a contractual   matter.   A   public   law   remedy   is   available for   enforcing   legal   rights   subject   to   well­settled parameters.” 17. Having   noted   the   said   decision,   a   reference   to   the order  passed by  the High Court would indicate that the High   Court   though   having   referred   to   the   decisions   in Arya   Vyasa   Sabha   v.   Commissioner   of   Hindu Charitable   &   Religious   Institutions   &   Endowments , AIR   1976   SC   475 ,   DLF   Housing   Construction   Private Ltd.   Vs.   Delhi   Municipal   Corporation   AIR   1976   SC 386,   National   Textile   Corporation   Ltd.   vs.   Haribox Swalram  AIR 2004 SCC 1998 ,  Dwarka Prasad v. B.D. Agarwal ,   AIR   2003   SC   2686,   and   Defence   Enclave Residents'   Society   v.   State   of  U.P.   AIR  2004  SC  4877 to   note   the   limitations   while   considering   a   writ   petition under Article 226 of the Constitution of India has in that view   taken   note   of   the   fact   situation   arising   in   the 16 instant   case.   It   is   on   facts   that   the   High   Court   has arrived   at   the   conclusion   that   such   disputed   questions of   fact   cannot   be   resolved   in   the   writ   petition   of   the present nature. Therefore, in the present facts, the High Court   has   not   dismissed   the   writ   petition   on maintainability   but   having   taken   note   of   the   issue involved   was   of   the   opinion   that   the   contentions   urged would necessitate the requirement of recording evidence and   therefore   relegated   the   parties   to   an   appropriate forum.   To   that   extent,   though   we   take   note   of   the observations   made   by   the   High   Court,   keeping   in   view the   nature   of   the   considerations   made,   the   prayers which   were   sought   in   the   amended   writ   petition   were required to  be conclusively  answered by  the  High  Court on   the   aspect   as   to   whether   the   decision   of   UAHCL   to terminate   the   LOI   dated   19.01.2010   was   justified   and the   requirement   for   resolution   of   the   dispute   by   an appropriate   forum   ought   to   have   been   left   open   only   to the   incidental   aspect   which   may   require   appropriate evidence to be tendered and adjudication to be made by an appropriate forum.  17 18.   Keeping these aspects in view, having noted that the appellant   had   failed   to   adhere   to   the   terms   indicated   in the   LOI   dated   19.01.2010   and   the   payment   required thereunder   not   being   made   even   within   the   extended period, the Board of Directors of UAHCL were justified in deciding   to   terminate   the   LOI   through   their   letter   dated 10.12.2013. In fact, the prayer no. 3 seeking calculation of interest on the amount deposited and such amount is being   sought   to   be   adjusted   towards   the   balance payments   would   in   itself   indicate   that   even   to   the knowledge of the appellant, the entire payments had not been   made   even   as   on   the   date   of   the   filing   the   writ petition.   In   such   circumstance,   when   the   LOI   has   been rightly   terminated,   the   directions   sought   in   the   writ petition   to   execute   the   lease   agreement   pertaining   to ‘Hotel   Nilanchal   Ashok’,   Puri   does   not   arise   and   the prayers in that regard are liable to be rejected.   19. Having   arrived   at   the   above   conclusion,   the   next aspect   which   would   engage   our   attention   is   as   to   the manner in which the amount paid by the appellant is to be   treated.   The   learned   counsel   for   UAHCL   would 18 contend   that   the   LOI  provides  that   the   one­time   upfront amount   to   be   paid   is   non­refundable,   in   that   view,   it   is contended   that   the   said   amount   is   not   liable   to   be refunded. Even otherwise due to the delay caused by the appellant and having obtained the status­quo order from the   court   by   litigating   with   regard   to   the   subject   matter UAHCL have been prevented from otherwise utilising the property   which   has   caused   loss   to   them   and   the   said amount   would   be   adjustable   towards   the   same   is   his contention.  20. On taking note of the contention, a close perusal of the   phrase   employed   in   the   LOI   would   indicate   the   one­ time   payment   made   upfront   is   shown   as   “non­ refundable”   and   such   payment   is   towards   execution   of the   Operating   Lease   Agreement.   If   that   be   the   position, the terms of LOI is clear that the said payment is towards the   lease   rentals   and   is   the   upfront   payment   which becomes a part of the lease transaction and therefore not refundable   only   if   the   lease   agreement   comes   into operation   and   not   otherwise.   The   word   employed   is   not “forfeiture”,   therefore,   the   amount   payable   towards   the 19 advance   lease   rentals   and   the   other   advance   payments provided   in   clause   2   of   the   LOI,   cannot   be   forfeited   if there is default in complying with the term  and entering into   the   lease   agreement,   going   by   the   stipulations contained   in   the   LOI   governing   the   parties   herein.   That apart,   as   noted,   the   amount   was   required   to   be   paid, latest   by   the   extended   date   i.e.,   15.10.2010.   The   very termination   of   the   LOI   is   for   the   reason   that   the   entire payment   was   not   made   even   within   the   timeframe.   The cause   for   termination   of   LOI   occurred   on   15.10.2010. Hence   the   amount   paid   on   28.12.2010   (Rs.2   crores), 29.12.2010 (Rs.1.41crores) and 7.01.2011 (Rs. 70 lakhs) being   clearly   made   after   the   said   date   in   any   event cannot be retained by UAHCL as otherwise it will amount to   unjust   enrichment.   Therefore,   it   is   liable   to   be refunded.   Even   with   regard   to   the   amount   of   Rs.4.41 crores which was paid on 07.02.2010, since we have held that the same cannot  be forfeited it  is an  amount which will   be   available   for   accounting.   In   a   normal circumstance,   a   direction   was   required   to   be   issued   to refund the said amount also. 20 21. However,   as   noted   it   is   the   contention   on   behalf   of UAHCL   that   due   to   the   conduct   of   the   appellant   in   not paying the amount within time and completing the lease agreement formalities and thereafter  involving  UAHCL in litigation   and   taking   benefit   of   the   status   quo   order, UAHCL   was   unable   to   utilise   the   property   but   on   the other hand had to incur expenses. On this aspect,   prima facie   it   is   seen   that   the   lease   transaction   ought   to   have been   entered   into   before   19.02.2010.   It   is   on   account   of the   difficulty   expressed   by   the   appellant,   the   time   for payment   of   upfront   amount   was   extended   ultimately   up to   15.12.2010,   in   which   process   itself   more   than   10 months   had   elapsed.   Soon   thereafter   the   appellant   had filed   the   writ   petition   before   the   High   Court   and   the matter   has   been   pending   before   one   forum   or   the   other for nearly a decade during which time the property could not be utilised nor expenses could be frozen. Even if that be   so,   it   would   not   be   appropriate   for   this   Court   to hazard a guess with regard to the actual loss that would have   been   suffered   by   UAHCL.   At   the   same   time,   when this   prima   facie   aspect   is   noticed   it   would   also   not   be 21 appropriate for this Court to direct UAHCL to refund the amount   to   the   extent   of   Rs.4.41   crore   which   was   paid within   the   timeframe   and   allow   UAHCL   to   thereafter initiate recovery process. On the other hand, it would be in   the   interest   of   justice   to   permit   UAHCL   to   retain   the amount   and   grant   liberty   to   the   appellant   to   file   an appropriately constituted civil suit seeking recovery of the said amount. In the said proceedings it would be open for UAHCL to put forth the contention to set off the amount towards the loss suffered by them  or  to seek for  counter claim   if any  further   amount   is  due.  In  such   proceedings it   would   be   open   for   the   competent   civil   court   to independently   consider   that   aspect   of   the   matter   on   its own merits for which we have not expressed any opinion on merits relating to that aspect. Even with regard to the claim   of   interest,   if   any,   by   the   appellant   that   aspect   is also   kept   open   to   be   adjudicated   in   the   civil   suit.   The pendency   of   the   suit   shall   not   be   an   impediment   for UAHCL to deal with the property or to re­tender the same in any manner. 22 22. In   the   light   of   the   above   we   pass   the   following order:­ (i) The   order   dated   09.03.2017   passed   by High Court of Orissa at Cuttack in W.P. (C) No.23103/2013 stands modified. (ii)  In that view, the prayer of the appellant to   quash   the   letter   dated   10.12.2013 terminating   the   letter   of   LOI   dated 19.01.2010   stands   rejected. Consequently,   the   termination   of   LOI dated   19.01.2010   is   upheld.   However, UAHCL   is   directed   to   refund   the amounts   deposited   by   the   appellant   on 28.12.2010 (Rs.2 crores), on 29.12.2010 (Rs.1.41   crores)   and   on   07.01.2011 (Rs.70   lakhs),   in   all   amounting   to Rs.4.11   crores   within   four   weeks   from this day.   (iii) The appellant is reserved liberty to file a civil   suit   for   recovery   of   Rs.4.41   crores 23 paid to UAHCL on 17.02.2010 subject to the   observations   made   above   and   all contentions of the parties in that regard are left open.  (iv) In   view   of   the   above   conclusions   and disposal   of   the   appeal,   the   amount   of Rs.3   crores   deposited   by   the   appellant before this Court, which is kept in fixed deposit   shall   be   refunded   to   the appellant with accrued interest thereon.  (v) The   appeal   is   disposed   of   accordingly with no order as to costs.  (vi) Pending   application,   if   any,   shall   stand disposed of. ……………………J. (M.R. SHAH)   ……………………J.                                            (A.S. BOPANNA) New Delhi, October 04, 2021  24