High Court Punjab-Haryana High Court

Gurjant Singh And Another vs Som Nath Alias Jang Bahadur on 23 October, 2008

Punjab-Haryana High Court
Gurjant Singh And Another vs Som Nath Alias Jang Bahadur on 23 October, 2008
R.S.A. No.1677 of 2008                                             -1-


      IN THE HIGH COURT OF PUNJAB AND HARYANA
                   AT CHANDIGARH
                   ****
                             R.S.A. No.1677 of 2008
                            Date of Decision:23.10.2008

Gurjant Singh and another
                                                             .....Appellants
          Vs.
Som Nath alias Jang Bahadur
                                                             .....Respondent

CORAM:- HON'BLE MR. JUSTICE HARBANS LAL

Present:-     Mr. Manjit Singh, Advocate for the appellants.
                          ****
HARBANS LAL, J.

This second appeal is directed against the judgment/ decree

dated 21.11.2007 passed by the Court of learned District Judge, Bathinda,

whereby she dismissed the appeal preferred against the judgment/ decree

dated 27.1.2007 rendered by the Court of Civil Judge (Senior Division),

Bathinda whereby he decreed the suit of the plaintiff for the recovery of

Rs.1,78,350/- with costs together with pendente-lite interest at the rate of

12% per annum and future interest at the rate of 6% per annum on the

principal amount of Rs.1,23,000/- till actual realisation.

The facts which led to the filing of the suit are that Harbans

Singh, father of both the defendants borrowed a cash loan of Rs.1,23,000/-

from the plaintiff for domestic needs by executing a pronote and receipt

dated 1.4.2001 in favour of the plaintiff. He had agreed to repay the same

along with interest at the rate of 2% per month. He expired leaving behind

the defendants as his legal heirs. His property has been inherited by these

defendants. Mutation No.10414 qua his alleged inheritance has been

sanctioned in their favour. The plaintiff requested Harbans Singh during his
R.S.A. No.1677 of 2008 -2-

life time to repay the above-mentioned amount along with interest. After

his death, similar requests were made to the defendants to make the payment

of the aforesaid amount together with interest, but of no avail. On 7.1.2003,

the plaintiff got served a legal registered notice calling upon the defendants

to repay the amount in question, but in vain. On these allegations, this suit

has been filed for the recovery of Rs.1,78,350/- comprising principal

amount Rs.1,23,000/- and interest Rs.55,350/- at the rate of 2% per month

calculated upto 15.2.2003. In their written statement, the defendants denied

obtaining of any loan from the plaintiff by their father Harbans Singh, since

deceased. It has been alleged that there was no legal necessity for their

father to borrow the loan amount and that the alleged pronote and receipt

are forged and fabricated documents. It is further alleged that Harbans

Singh never disclosed to the defendants regarding borrowing of loan

amount by him from the plaintiff. That he was a patient of high blood

pressure, tension and was not in a disposing state of mind and ultimately

expired on 8.5.2001. Lastly, it has been prayed that the suit may be

dismissed with costs. The following issues were framed:-

1. Whether for due consideration the defendant executed

pronote and receipt in favour of plaintiff on 1.4.2001?

OPP

2. Whether plaintiff is entitled to recover the amount

claimed? OPP

3. Whether plaintiff is entitled to interest. If so at what

rate? OPP

4. Whether suit is not maintainable in the present form?

OPD
R.S.A. No.1677 of 2008 -3-

5. Whether plaintiff has got no cause of action against the

defendant? OPD

6. Whether suit of the plaintiff is based on forged and

fabricated documents? OPD

7. Relief.

After hearing the learned counsel for the parties and examining

the evidence on record, the learned trial Court decreed the suit as noticed at

the outset. Feeling aggrieved therewith, the defendants went up in appeal

which also met failure as noticed at the outset. Being undaunted and

dissatisfied therewith, they have preferred this appeal.

I have heard learned counsel for the defendants- appellants,

besides perusing the findings returned by both the Courts below with due

care and circumspection.

Mr. Manjit Singh, Advocate on behalf of the appellants

canvassed at the bar that Harbans Singh, father of the defendants- appellants

was about 80 years of age at the time of alleged loan amount and execution

of the pronote and receipt and he had no legal necessity to borrow such a

huge amount when he was in the evening of his life and furthermore, the

plaintiff/ respondent has failed to prove the source from which he had

arranged the alleged amount for being paid to Harbans Singh- deceased and

in these premises, both the Courts below were not justified in accepting the

claim of the plaintiff. These contentions merit rejection for the discussion

to follow hereunder.

Bogha Singh, Ex. Sarpanch PW.1 by tendering his affidavit

Ex.PW1/A had solemnly affirmed that on 1.4.2001 Harbans Singh, father of

the defendants had borrowed a sum of Rs.1,23,000/- in cash from the
R.S.A. No.1677 of 2008 -4-

plaintiff in his presence and the marginal witnesses Ami`r Chand, Bhana

Mal and Gurmit Singh with the promise to repay the same together with

interest at the rate of 2% per month and that the pronote is Ex.P.1 and the

receipt is Ex.P.2. Amar Chand, PW2 by tendering his affidavit PW2/A has

also proved the execution of the disputed pronote/ receipt as well as passing

of the consideration. As is borne out from the findings returned by both the

Courts below, the credibility of the statements of these witnesses could not

be impeached in any manner. On appraising their evidence, it is well

established that the disputed pronote and receipt were executed by Harbans

Singh, deceased in favour of the plaintiff for consideration. Section 118-(a)

of the Negotiable Instruments Act, 1881 contemplates that if execution of

the promissory note is proved by the plaintiff, the onus shifts on to the

defendant to demonstrate that the same were executed without

consideration. Here in this case, the presumption arising under this Section

has gone unrebutted. On careful delving into the concurrent findings

returned by both the Courts below, it transpires that the same do not suffer

from any infirmity and are not liable to be disturbed. This apart, no

substantial question of law arises for determination by this Court in this

appeal. Sequelly, this appeal is dismissed.

October 23, 2008                                  ( HARBANS LAL )
renu                                                   JUDGE