High Court Kerala High Court

Veerandi @ Kunjukuttan vs Balameenakshi on 10 January, 2008

Kerala High Court
Veerandi @ Kunjukuttan vs Balameenakshi on 10 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA No. 76 of 1996(5)



1. VEERANDI  @ KUNJUKUTTAN
                      ...  Petitioner

                        Vs

1. BALAMEENAKSHI
                       ...       Respondent

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  :SRI.V.CHITAMBARESH

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :10/01/2008

 O R D E R




                                            K.T.SANKARAN, J.

                               --------------------------------------------

                                   S.A. NO.   76  OF 1996  A

                               --------------------------------------------

                              Dated this the 10th January,  2008


                                                    JUDGMENT

The defendant in O.S.No.145 of 1991, on the file of the Court of the

Munsiff of Alathur, is the appellant in this Second Appeal. The suit was

filed by the respondent for realisation of a sum of Rs.11,000/- due from

the defendant on the basis of Ext.A1 promissory note. The trial court

dismissed the suit. On appeal by the plaintiff, the Lower Appellate Court

reversed the judgment and decree of the trial court and decreed the suit

as prayed for.

2. The case of the plaintiff is that the defendant borrowed a sum of

Rs.11,000/- from her on 25.12.1988 and executed Ext.A1 promissory

note. The amount was borrowed for the purpose of the grocery business

of the defendant. The case of the plaintiff is that the defendant was

working as a cattle boy in the plaintiff’s house for quite long time and

when he desired to start a business, the amount was given as a loan to

the defendant. The defendant denied the execution of Ext.A1 promissory

note and also denied the loan transaction. His case is that the plaintiff

used to purchase goods from his shop and that a sum of Rs.1,180/- was

due from her. When the amount was demanded, the plaintiff did not pay.

S.A. NO.76 OF 1996

:: 2 ::

There was a quarrel on account of the same. The suit was filed by the

plaintiff in such circumstances.

3. Before the trial court, the plaintiff was examined as PW1 and

one Ramakrishnan, who is alleged to have witnessed the transaction, was

examined as PW2. The defendant was examined as DW1. The trial

court dismissed the suit on the ground that Ext.A1 promissory note was

not confronted to the defendant when he was cross examined by the

plaintiff. It was held therefore, that it is to be taken that there was no

cross examination of the defendant regarding execution of the promissory

note. The Appellate Court considered the documentary and oral evidence

in the case in great detail and held that the defendant has executed

Ext.A1 promissory note and a sum of Rs.11,000/- was borrowed by him

from the plaintiff. The decision was arrived at by the court below on

appreciation of evidence and after analysing the facts and circumstances

of the case.

4. The following substantial questions of law are formulated in the

Second Appeal:

“i) In a suit based on a promissory note, when execution

of the promissory note is denied, whether the plaintiff

is bound to prove the handwriting and signature found

in the document to be that of the defendant before

the plaintiff can succeed in the suit.

S.A. NO.76 OF 1996

:: 3 ::

ii) When the witness examined to prove execution of a

document admits that he does not know the contents

of that document, whether his evidence can be relied

on to prove execution of that document.

iii) Whether the uncorroborated testimony of the plaintiff

is sufficient to prove execution of a disputed

document.

iv) Whether the absence of any expert evidence

regarding the handwriting and/or signature in a

disputed document raises an adverse inference under

Section 114(g) of the Evidence Act.”

5. Learned counsel for the appellant submitted that the execution

of Ext.A1 is not proved in accordance with law. He submitted that the

signature in Ext.A1 is not proved to be that of the defendant. Though

PW2 was examined as a witness to the transaction, he has not identified

the signature of the defendant in Ext.A1. Learned counsel also submitted

that PW2 is an interested witness and he belongs to the same political

party in which the plaintiff’s husband is a member. It is also submitted

that the scribe of Ext.A1 was not examined and the best evidence was not

produced before Court.

6. Learned counsel for the respondent, on the other hand,

submitted that on a reading of the evidence of PWs.1 and 2, it can be

seen that Ext.A1 was executed by the defendant. The specific case of the

plaintiff is that the defendant was working in the plaintiff’s house as a

S.A. NO.76 OF 1996

:: 4 ::

cattle boy for about ten years. When PW1 was cross examined, the

defendant has not disputed the same by putting necessary questions.

When the defendant was examined as DW1, he has not denied the same

in the chief examination. In the cross examination, DW1 stated that he

had not instructed the counsel to put questions to PW1 in cross

examination touching upon this matter. Learned counsel for the

respondent also submitted that the substantial questions of law

formulated in the Second Appeal do not really arise for consideration, in

the facts and circumstances of the case, and the court below was right in

passing a decree in favour of the plaintiff.

7. The question involved in the case is whether the defendant had

borrowed Rs.11,000/- from the plaintiff after executing Ext.A1 promissory

note. According to the plaintiff, the defendant was working as a cattle boy

in her house for about ten years. This is not denied by the defendant.

When PW1 was examined, no question was put to her touching on this

aspect. The defendant has not stated anything in his chief examination

denying this case of the plaintiff. That shows that the defendant was

working as a servant in the house of the plaintiff. It is not denied that the

defendant started business in 1988 or 1989. It is only probable that he

would have asked for a loan from the plaintiff. It is also natural that the

plaintiff would have lent money to the defendant in the peculiar facts and

S.A. NO.76 OF 1996

:: 5 ::

circumstances of the case.

8. The plaintiff stated in evidence that the promissory note was

written by Narayanan Kutty, a document writer in the locality, and the

transaction was witnessed by PW2 Ramakrishnan. Ramakrishnan is

admittedly a political activist. It is also proved that the plaintiff’s husband

is a sympathiser of that political party. It is suggested by the defendant

that the defendant joined another political party and because of that

enmity PW2 deposed against the defendant. I have gone through the

evidence of PWs.1 and 2 and DW1. On going through the evidence and

Ext.A1, I concur with the view taken by the court below. It is also relevant

to note that a lawyer notice was sent to the defendant before instituting

the suit. There was no reply to the said notice. The explanation offered

by the defendant for not sending a reply is that no amount was due from

him to the plaintiff and, therefore, he did not send any reply. It is difficult

to accept this explanation. Failure to send a reply to Ext.A2 lawyer notice

is an important circumstance to see whether the case of the defendant is

true and genuine and also in considering whether the case of the plaintiff

that the amount was advanced to the defendant is true or false. The

totality of the facts and circumstances of the case was taken note of by

the court below and it came to the conclusion that the promissory note

was executed by the defendant and amount was borrowed by him. It is

S.A. NO.76 OF 1996

:: 6 ::

true that Ext.A1 was not confronted to the defendant while he was cross

examined. It was also not confronted to PW2 and he has not stated that

the signature of the defendant is seen in Ext.A1. But the evidence of

PW2 would indicate that there was a money transaction between the

plaintiff and defendant and that he was present on that occasion. The

evidence of PW2 would also indicate that the promissory note was written

by Narayanan Kutty and that it was signed by the defendant at the

residence of PW1 in the presence of PW2. When the oral evidence is

considered as a whole, it cannot be said that the view taken by the court

below is either perverse or illegal. The substantial questions of law

framed in the Second Appeal do not really arise for consideration in the

Second Appeal as the execution of the document is proved by the

evidence of PWs.1 and 2.

9. For the aforesaid reasons, I do not find any ground to interfere

with the well considered judgment passed by the court below. However,

taking into account the peculiar facts and circumstances of the case, I am

of the view that the interest awarded is excessive. The court below has

awarded interest at the rate of 12% from the date of suit till the date of

decree and at 6% from the date of decree till realisation. I am inclined to

reduce the interest payable from the date of suit to the date of decree

from 12% to 7.5%.

S.A. NO.76 OF 1996

:: 7 ::

In the result, the Second Appeal is partly allowed and the judgment

and decree passed by the court below is modified only to the extent of

reducing interest from 12% to 7.5% for the period from the date of

institution of the suit to the date of decree. In all other respects, the

judgment and decree of the court below shall stand confirmed. No order

as to costs.

(K.T.SANKARAN)

Judge

ahz/

K.T.SANKARAN, J.

——————————————-

——————————————-

S.A..NO. 76 OF 1996 A

JUDGMENT

10th January, 2008

——————————————-