/2022 INSC 0238/ NON­REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO.4228 OF  2020 SVG FASHIONS PVT. LTD. (EARLIER KNOWN AS  SVG FASHIONS LTD.                               …APPELLANT(S) VERSUS RITU MURLI MANOHAR GOYAL & ANR. …RESPONDENT(S) J U D G M E N T V.RAMASUBRAMANIAN, J. 1. Aggrieved   by   the   order   of   the   National   Company   Law   Appellate Tribunal (for short “ NCLAT ”), reversing the order of ‘Admission’ passed by the National Company Law Tribunal (for short “NCLT”) and holding that   their   application   under   Section   9   of   the   Insolvency   and Bankruptcy   Code,   2016   (for   short   “the   Code” )   was   barred   by 1 limitation,   the   operational   creditor   has   come   up   with   the   present appeal. 2. We have heard the learned counsel for the appellant­operational creditor; the learned counsel for the first respondent­shareholder and Director   of   the   corporate­debtor   and   the   learned   counsel   for   the second respondent­Interim Resolution Professional.  3. The   appellant   herein   filed   an   application   under   Section   9   of   the Code   on   20.04.2018   against   M/S   Arpita   Filaments   Private   Limited, contending   inter   alia:   that   the   corporate­debtor   started   having business   dealings   with   them   from   2013;   that   they   sold   and   delivered various fabrics to the corporate­debtor;   that   the corporate­debtor was irregular   in   making   payments   as   per   the   bills;   and   that   the   demand notice   issued   by   them   under   Section   8   of   the   Code   read   with   Rule   5 did not invoke any response. 4. Before   NCLT ,   the   corporate­debtor   raised   four   major   objections, one   of   which   was   that   the   claim   was   barred   by   limitation.   But   NCLT found   on   the   basis   of   a   letter   dated   28.09.2015   produced   by   the 2 operational creditor that six cheques had been issued in favour of the operational   creditor.   These   cheques   returned   dishonoured   when presented   for   payment.   The   stand   taken   by   the   corporate­debtor   was that   those   six   cheques   were   lost   by   the   corporate­debtor   in   March 2017 and that they  had already issued “ stop payment  instructions ” to the   bank   on   4.03.2017.   The   corporate­debtor   also   claimed   that   the letter   dated   28.09.2015   relied   upon   by   the   operational   creditor   was issued by Shree Adeshwar Textiles and that therefore, the operational creditor cannot rely upon the same to save limitation. 5. However, the NCLT, by an order dated 26.09.2019 overruled the objections and  held  that  there was an acknowledgment  of liability  on the   part   of   the   corporate­debtor   and   that   therefore,   the   application was   within   the   period   of   limitation.   Consequently,   the   NCLT   ordered the admission of the application under Section 9 of the Code and also declared moratorium in terms of Section 14. 6. On   an   appeal   filed   by   the   appellant,   the   NCLAT   held   that   the debt arose during the period from 11.08.2013 to 02.09.2013 and that the   six   cheques   purportedly   issued   towards   part   payment   of   the 3 liability having been issued on 5.12.2017, will not save limitation. The NCLAT   further   held   that   even   if   the   date   of   default   is   taken   to   be 7.10.2013 as pleaded by the operational creditor, the acknowledgment of  liability   in   terms   of   Section   18   of   the   Limitation   Act   ought   to   have happened   on   or   before   07.10.2016.   But   the   cheques   were   dated December 2017 and hence NCLAT reversed the decision of NCLT and dismissed the application of the operational creditor. 7. But   we   find   from   the   order   of   NCLAT   that   there   was   no discussion   at   all   about   the   letter   dated   28.09.2015.   According   to   the operational   creditor,   the   six   cheques   in   question   were   handed   over along with the letter  dated 28.09.2015. The cheque numbers and the bank   on   which   the   cheques   were   drawn,   given   in   the   letter   dated 28.09.2015   tallied   with   the   particulars   of   those   six   cheques   allegedly lost   by   the   corporate   debtor   in   March   2017.   Though   the   first respondent   herein   clamed   in   his  affidavit  in   reply   that  the  corporate­ debtor   had   issued   stop   payment   instructions,   he   conceded   that   the acknowledgment issued by the banker contained the date 01.01.2018. 4 The   following   extract   from   the   affidavit   in   reply/objections   of   the Director of the corporate­debtor makes an interesting reading: “...Hereto annexed and marked collectively as  Annexure­C are   copies   of   the   intimation   issued   by   the   banker   of   the Corporate   Debtor   duly   recording   the   instruction   of   stop payment   qua   the   cheques   in   question   taking   record   that the cheques had been lost. It is submitted that the banker of   the   Corporate   Debtor   has   issued   such   notices acknowledging stop payment instruction on account of loss of the cheques on 04/03/2017, however inadvertently due to the error in the computers of the banker, the date on the top   right   shows   as   01/01/2018.   the   Corporate   Debtor   in the process of obtaining appropriate letter from the banker of   the   Corporate   Debtor   to   the   effect   that   the   error   in   the date has occurred due to some problem in the computers of the   banker,   and   the   Corporate   Debtor   craves   leave   to produce   copy   of   the   same   as   and   when   referred   to   and relied   upon   and   available   with   the   Corporate   Debtor   from the banker.” 8. Unfortunately   NCLAT   completely   overlooked   the   pleadings revolving   around   the   letter   dated   28.09.2015   and   the   six   cheques. The failure of the NCLAT as the first appellate authority to look into a very vital aspect such as this, vitiates its order, especially when NCLT has recorded a specific finding of fact on this. 9. It is needless to point out that the law relating to the applicability of   Section   18   of   the   Limitation   Act,   1963   is   fairly   well   settled.   In 5 Jignesh   Shah   and   Another   vs.   Union   of   India   and   Another 1 ,  this Court   pointed   out   that   when   time   begins   to   run,   it   can   only   be extended in the manner provided in the Limitation Act. For holding so this   Court   made   a   reference   to   Section   18   of   the   Limitation   Act. Though   in   Babu   Lal   Vardharji   Gurjar   vs.   Veer   Gurjar   Aluminium Industries   Private   Limited   and   Another 2 ,   a   two   member   Bench   of this Court held that the reference in  Jignesh Shah  (supra) to Section 18 of the Limitation Act was only illustrative and that the ratio in  B.K. Educational   Services   Private   Limited   vs.   Parag   Gupta   and Associates 3   did   not   stand   altered   by   Jignesh   Shah ,   no   discordant note was struck. But the cloud of doubt created by   Babu Lal   (supra) was   cleared   subsequently   in   Laxmi   Pat   Surana   vs .   Union   Bank   of India   And   Another 4 .   In   Asset   Reconstruction   Company   (India) Limited  vs.  Bishal Jaiswal and Another 5 , this Court, while applying Section   18   of   the   Limitation   Act,   even   went   to   the   extent   of   holding that   an   entry   in   the   balance   sheet   of   the   company   could   also   be 1    (2019) 10 SCC 750 2    (2020) 15 SCC 1 3    (2019) 11 SCC 633 4    (2021) 8 SCC 481 5    (2021) 6 SCC 366 6 treated   as   an   acknowledgment   in   writing,   subject   however   to   any caveat found in the accompanying reports. 10. The law as it has developed on the applicability of Section 18 of the   Limitation   Act   and   the   circumstances   in   which   it   would   apply, have also not been examined by NCLAT. Therefore, the order of NCLAT is liable to be set aside and the matter liable to be remanded back for a   fresh   consideration.   Accordingly,   the   appeal   is   allowed,   the impugned order of NCLAT is set aside and the matter remanded back to NCLAT for a fresh consideration in the light of the observations and the   principles   of   law   indicated   above.   There   will   be   no   order   as   to costs.    …………………………….J. (Hemant Gupta) …………………………….J. (V. Ramasubramanian) New Delhi March  29, 2022. 7