High Court Kerala High Court

Madhavan Gopalakrishnan vs Balakrishnae Gopi on 2 April, 2009

Kerala High Court
Madhavan Gopalakrishnan vs Balakrishnae Gopi on 2 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 736 of 2008()


1. MADHAVAN GOPALAKRISHNAN, AGED 66,
                      ...  Petitioner

                        Vs



1. BALAKRISHNAE GOPI,
                       ...       Respondent

                For Petitioner  :SRI.S.SACHITHANANDA PAI

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :02/04/2009

 O R D E R
               K.P. Balachandran, J.
            --------------------------
               R.S.A.No.736 of 2008
            --------------------------

                     JUDGMENT

The defendant in O.S.No.234/04 on the file of

the Munsiff’s Court, Karunagappally is the

appellant in this Regular Second Appeal filed

assailing the concurrent verdicts passed by the

courts below in favour of the respondent/plaintiff

directing the appellant/defendant to pay the

respondent/plaintiff the plaint claim of

Rs.54,000/- together with interest at 12% per annum

on the principal sum of Rs.40,000/- from the date

of suit till realisation.

2. The respondent as plaintiff instituted the

suit aforesaid, inter alia, on the allegations that

the appellant/defendant is the absolute owner in

possession of an extent of fourteen cents of

property comprised in Sy.No.2005 (R.S.No.24/21) of

Thekkumbhagom Village, he having obtained the

property under Sale Deed No.661/73 of SRO, Chavara;

RSA 736/08 2

that on 21.4.2001, the appellant/defendant entered

into Exhibit A1 agreement for sale to him of the

said property; that as per the terms of the said

agreement, the property was agreed to be sold for a

total consideration of Rs.45,000/-; that on the

date of execution of the agreement for sale, he

paid an amount of Rs.40,000/- as advance and the

balance sale consideration of Rs.5,000/- was

payable within two months from 21.4.2001; that he

was ready and willing to perform his part of the

contract, but the appellant/defendant was not

prepared to execute the sale deed, receiving the

balance consideration of Rs.5,000/-; that

therefore, he demanded the appellant/defendant to

return the advance amount with interest, but he did

not do that either and that on 2.7.2001, he caused

a lawyer notice to be issued to the appellant/

defendant demanding return of the advance money

with interest under Exhibit A2 postal registration

receipt and that was accepted by the appellant/

RSA 736/08 3

defendant under Exhibit A3 postal acknowledgment

card, but he did not comply with the demand.

3. The appellant/defendant resisted the suit

denying execution of Exhibit A1 agreement and

receipt of advance amount of Rs.40,000/- and

contending that the respondent/plaintiff had

instituted the suit for realisation of money to the

tune of Rs.37,166/- against his son Lalu as O.S.No.

339/01 before the Munsiff’s Court, Kollam that on

I.A.No.1664/01 filed under Order XXXVIII Rule 5

CPC, the court ordered notice and under the pretext

of effecting service of notice, the respondent/

plaintiff and some other persons came to his house

and threatened him that the court had ordered

attachment of the movables kept in his house and

they directed him to handover some signed blank

papers and stamp papers to the respondent/plaintiff

if he wanted to avoid attachment; that thereafter,

the respondent/plaintiff and others have forcibly

obtained some signed blank papers and stamp papers

RSA 736/08 4

from him; that he apprehends that the suit

agreement is brought into existence fabricating

those papers; that the respondent/plaintiff has no

cause of action and that the suit has to be

dismissed.

4. It is vehemently contended before me by the

learned counsel for the appellant/defendant that

Exhibit A1 agreement is unenforceable in law since

the signatures of the appellant/defendant therein

is obtained under coercion and fraud; that the

present suit is barred in the light of the

admission made by the respondent/plaintiff at the

time of evidence that an earlier suit had been

filed based on Exhibit A1, which was withdrawn by

him; that however, the first appellate court should

not have dismissed I.A.No.71/08 filed by him for

receipt of additional documents in evidence and

that the suit should not have been decreed without

convincing evidence regarding passing of

consideration.

RSA 736/08 5

5. Though argument is advanced to the effect

that Exhibit A1 agreement is unenforceable in law

since the signatures of the appellant/defendant was

obtained under coercion and fraud, there is

absolutely no pleading which brings the defence

case within the scope of the agreement being

vitiated by fraud and coercion. The only contention

is that an Officer of the court along with a few

others approached the house of the appellant/

defendant to attach the movables in a suit filed

against his son and he was asked to affix

signatures on certain blank papers and stamp papers

and accordingly he signed and delivered the signed

blank papers and stamp papers for avoiding

attachment. There is no case of any coercion having

been exercised or any fraud having been played to

get Exhibit A1 agreement executed.

6. Counsel for the appellant/defendant submits

that there are two witnesses to Exhibit A1

agreement, who are examined respectively as PW2 and

RSA 736/08 6

DW2, of whom, PW2 has supported the case of the

respondent/plaintiff and DW2 has supported the case

of the appellant/defendant.

7. It is worthy to note that the material

witness to the cause is the Officer of the court,

who went over to the house of the appellant/

defendant to effect attachment of the movables and

returned the warrant without effecting the

attachment consequent on some developments that

have taken place at the house of the appellant/

defendant. The said Officer of the court is the

best person to give evidence as to what all

transpired at the house of the appellant/defendant

which paved way for him to return the warrant

without effecting attachment. The appellant/

defendant has not cared to examine the said witness

who would have given truthful version of what has

transpired at the house of the appellant/defendant.

In the normal course, the Officer of the court, if

examined, would have given some evidence which

RSA 736/08 7

would throw light as to whether Exhibit A1

agreement was being duly executed by the appellant/

defendant or that his signatures were being

obtained on blank papers and stamp papers. The

appellant/defendant who has raised contention on

the lines that he has not executed Exhibit A1

agreement at all and that the respondent/plaintiff

was bringing into existence Exhibit A1 misusing the

signed blank papers and stamp papers obtained from

him cannot be heard to contend further that the

respondent/plaintiff should have proved passing of

consideration to the full extent or that the

consideration stated to have been paid was not

actually paid, but was being adjusted in some other

manner.

8. The next contention that the respondent/

plaintiff admitted, when cross-examined, that he

had filed an earlier suit for specific performance

and that was withdrawn has to be accepted to hold

that the present suit is barred by res judicata is

RSA 736/08 8

untenable as the number of the said suit or the

manner in which it was withdrawn are not brought

out in evidence and the appellant/defendant has no

case that he is served with summons in any such

case. The further contention that certain documents

were produced before the first appellate court

along with I.A.No.71/08 and that was improperly

refused to be admitted in evidence is not a

contention that can be advanced before this Court

when such documents, which are said to have been

produced along with I.A.No.71/08, are not even

attempted to be produced and got admitted in

evidence before this Court and the said IA also is

not produced and there is no evidence as to what

all were the documents which the appellant/

defendant wanted to get admitted in evidence at the

stage of first appeal and whether those were

admissible.

9. On the evidence adduced by both sides in the

suit, the courts below have concurrently found that

RSA 736/08 9

the defence set up is false and that the appellant/

defendant has received the advance amount of

Rs.40,000/- under the suit agreement and it was,

therefore, that the suit was decreed for

realisation of the said amount with interest till

date of suit as claimed and thereafter at the rate

of 12% per annum on the principal sum from the date

of suit till realisation. The decree so passed by

the courts below appreciating the evidence in the

proper perspective and concurrently does not

deserve to be interfered with in this Regular

Second Appeal. There is no question of law and

much less any substantial question of law that

arises for consideration by this Court in this

Regular Second Appeal.

In the result, I dismiss this Regular Second

Appeal in limine refusing admission.

2nd April, 2009 (K.P.Balachandran, Judge)
tkv