Karnataka High Court
M/S Binfo Electronics (P) Ltd vs S Suresh S/O Late G R S Iyengar on 8 December, 2010
.w._ANfi:¥A
H€THEIflC%iCOURT(M7KARNATAKAJUTBANGAUDRE
DATED THIS THE BTU DAY OF DECEMBER 20
BEFORE
THEHONBUEMRAflEflCESUBH&§iB@fiflA'z
REGULAR FIRST APPEAL NO; 1'069/_ Vv V'
BETWEEN:
1. M/S. BINFO BLBcTB._OjN_1Ac s (53; _
2. R. K. MANJUNATH «
BOTH PREsB1§$T1,T'1*.VR/A,_ No.19 "
MARUTHI (;1.ROLI'B, 143.751 MAIN2' A
HANUNIANTHANAGARA-.'O_A A' "
BAN'OAJD,OB.B;::;T9 -»
BOTH "REP. BYTHE PRE)S}:3NT DIRECTOR
SR1 GURUP_I{'XS.AE)..__
' . . " ...APPELLANTS
(BY SR1 T. B; E_{IRAi\I KUMAR, ADV.) T
LATE. 1O,j1"OTI\II3'EI\I';:*.L'I--
HEREIN BY ERTITLING HIM TO RECOVER?x~SUM"'~C)FAl{S:."
1,'7'5.958/W TOGETHER WITH
RATE OF 18% RA. ON Rs.I°;38';958/J'-EROM "
APPELLANTS HEREIN JOINITIAQARD-I. SiIVER_Ai;LY_,_FROM . *
THE DATE OE SUIT TILL REALISATION.
THIS RFA IS COIVi£1§i=G_C:NE_':Q'ii"1iEIXRiNG ON IA. THIS
DAY. THE COURT IVIAIDEHTHE EOLjLOwII\Ir;:g:..'--';~
.iSV against the judgment
and Vdecree"~I.i1fI' QIS.N'O.V1*~SV27I/2001 dated 6/I/2005 On
Of. City Civii Judge, Bangalore.
referred as per their ranking in the
triai COL: r€_;} '
K,
x Suit; is One for recovery Of Sum of RS.2,OZ,200/--
with Costs and interest at the rate of 249/9 p.a.
%\..x»3
M
,,-v..
'.;J
3. The case of the plaintiff is that. he is the
proprietor of M / s. interface and he is dealing in Telecom
81 Grade Connectors and Sockets. Defendants beixjfgthve
customers, for the purpose of their business,"ipurchased: *
goods from the plaintiff on .:e1*ed.it if
28/4/1997 to 24/3/ 1998 to thelbftulief of
ps. Defendant made paymen:tL'''of> '' V
1/9/1997' to 24/4/1999. an"-amfount of
Rs.1,53,158/-- was due" 'thiis;:'re§a:rd.,LVtpiaintiff made a
demand on Dei'eridants,fv by letters dt.
4/10/rji'§é9i'ae_d .confirrned the outstanding
balance' 'a_r{iour1tV_.of:'Rs'§ 58 / --. However. defendants
failed -to setVt1e"tI'1e arnoiinti. as such, plaintiff issued a
and a suit for 'recovery.
against the claim of the plaintiff, the
defendva'nt.s on appearance filed written statement
"if that they have purchased the goods from the
piaintiiif. I~Iowever they contended that they have made
%xe1 we
the payment. as per the ledger account. m_aintai.ned by
them and plaintiff had agreed to delay the ]'€C(J?'v't].Vc=l7;\'%V'Of
balance of Rs.80,359.37 ps. However, for .
best known to the plaintiff, he ha»s.._presentedfv 0"
Claiming exorbitant amouiitl"-0 "
Defendants have made .pay1nei;ts""._:between * 0
1/4/2000 to 31/8/2000 'san1e'ha*.ze..ri0t been
accounted by the plaintiff. vlnot. entitled for
interest at 0 is a solvent
company 'Rs.2 Crores. They
0t'fere<;l H plaintiff amicably.
Howeveifitihe waiting for the same has
filed; the A ' ~
_ basis of these pleadings; the trial Court
.f'1*ar;;1Aedv fdlvlowing issues:
'«;_Wi1et.her plaintiff proves that the defendant
is due of a sum 0fRs.l,53,158/-- during the
period from 1 /9/ 1997 to 24 / 9 / 1999'?
{2} Whether the defendants prove that only a
sum of Rs.80,359.37 ps. is due to t.he'*,
plaintiff'? '~
{3} Whether plaintiff is entitled to recovlerl W"
interest. at the rate of 240/o p.a., on__the'd.ue
amount'? ' " l
(4) Whether the plaintiff proves that _ it
entitled to recovera.4suIn'of"Rs.2,0iZ.,20O/ "
together with futlure interest at the "of:
24% per annuni fronistlhe defend'arit.s from
the date of suit till ivts---re"a.lis»ation?'
[5] What order orll'deere€?%l::'
6. &tl1_elJxp1ainvtli'lff; ».piaintiff himself got
examined Exs.P1 to P65. On
behalf'._of'--defelndantsll"defendant No. I filed an affidavit
of one of't«the.D'1recAtor_loy way of examination in chief.
pi'odti'eed____Exs.D1 to D9. The trial Court on
' .._of the material on record, held that the
'.h.asi1'vlproved his claim for Rs.1,53,l58/~ and
furthelr'g_held that the defendants have failed to prove
that. the balance amount was only Rs.80,359.3'7 ps.
'With regard to the interest, the trial Co'urt held that the
_.¢,;-5. .2,
w an_d5i:hEereby tr__i_a
gt',-)\g
plaintiff is entitled to 18% interest per annum and
accordingly decreed the suit partly. It is against this
judgment and decree, defendants have filed this
7. Learned Counsel appearing for H
submitted that there is no contract '_ of;
interest at the rate of 18%
pendency of the suit, since 1
passed by the trial, an
amount of Rs.1,53, 158/19} amount, on
3 1 / 7 / 2003 and'«T:.VtE1e said been withdrawn
by and is deposited in the
bank. Th§.3.¢ddlr.as' no't._be:e'n accounted by the trrglal Court
3.Court has imposed interest on the
'pri'11cjip.;il'~an1:oL1nt. He also submitted that the interest
awarded .or1 the 1'1i.gher side. Since there is no
contract; for payment of interest, a reasonable interest
1' should have been awarded. %'c'/E'
c"'ur
8. On the other hand, learned Counsel appearing
for the plaintiff submitted that winding up
were initiated against the
existence of defendant~compan§r Ru
Further he did not dispute t.he:b'1:?1e}::.<AoVsivt of
31/ 7 / 2003 and Wit.hd'rav\rVa1*v:.t:'L:t31'"b on " it
21/3/2005. He also i's"a'~eon§1mereia1
transaction and the VA be at the
commercial Court has
imposed reasoriah1e-- interes't..on1uy, V
'tn "submissions made by the
learned _fo1-.'_t'h:e'_;;iarties, the point that arise for
Cofmyideration _____
the judgment and decree of the
._ is required to be interffied on the
amount of interest awarded in the laint?"
10. it is not in dispute that the plaintiff has made
i the supply of the goods to the defendants. Defendants
%£L
-¢-t'
have also not disputed the receipt. of goods. '1' he defence
taken by the defendant is that, balance amount is___only
Rs.80,359.37 ps. To evidence the same, t:her'ei.r:is._:'no
material produced by the defendants, *
supply made and the amount due l.byi_:thC_V if
documents produced by the plaintii"fi..A_suchll
& delivery notes at Exs.lP'l,""t.o P41, 'ledgef~.;vl'a"c:count "
extract at EXs.P42V rto P/pL5';' =fprofit_ & ililoss/Eaccount
statement at Ex.P46, bal.a11ce:fa_t.:l$:§§.P47, relevant
entry at report at Ex.P48.
in These documents
not only prove' goods, but the amount due
from' -the dlefeindantl corresponding ledger entries
also entries have been made during the
course-.V business. To negative the same. no
material'1-sdproduced by the defendants and during the
course*'of evidence, defendants have not disputed the
".sa'n1'e. As such, the trial Court has rightly come to a
i if "conclusion that: the plaintiff is entitled for recovery of a
-9- 3'
sum of Rs._1,"/5,958/W together with future interest of
18% pa. on baianoe amount of Rs.1,38.958/~» from___the
defendants.
11. However. the question is
interest. The tenor of the vvritten Msltater_nent.«
the defendants have not sei9ioti'sl_$/
transaction. They also sought:amieablel_settlefiientand
it is alleged that before isllsettled, the
plaintiff has rushed tov_~AA./lfnllthe course of
business, thlerewill 'beT's.ome.l:delay in payment
or some aeeouritiiage1'f'o19';"--- T hat should not come in the
Way of btisinlessli*elation_ship between the parties. When
V. pa]"Cl.§3S: __a"re adin'it.t:.i.1_1_gj»'the liability and having been found
is entitled for the amount, I find that
feasoI1abl.ei'j_if2terest could be awarded instead of 18%.
Aoooiidilngly I pass the following order:
The appeal is partly allowed. Plaintiff is
E entitled to interest at the rate of 9% p.a. on
-- !('}~
Rs.1,38,958/~. The amount deposited by the
defendants on 31/7/2003 and withdrawn
plaintiff on 21/3/2005 along with iz1t.eresi,: i '
adjusted towards decreetal arfiount."_¢
deducting the amount depo:§it_e"d_,fVxiilieiugjmvgi.
accrued interest, the
amount at the . rgite '/of afcaicufilated.
Accordingly the stands
modified. A o f V
In of of this appeai,
airnvenvdment of the appeal,
doee' and the same
stands dwismissfedf
sai-5
Eudqe
.