High Court Kerala High Court

P.M.Mohammed vs M/S.Rageena Stores on 18 June, 2009

Kerala High Court
P.M.Mohammed vs M/S.Rageena Stores on 18 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 509 of 1997(E)



1. P.M.MOHAMMED
                      ...  Petitioner

                        Vs

1. M/S.RAGEENA STORES, PERUMBAVOOR
                       ...       Respondent

                For Petitioner  :SRI.T.H.ABDUL AZEEZ

                For Respondent  :SRI.K.S.BABU

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :18/06/2009

 O R D E R
                     V. RAMKUMAR , J.
           ==========================
                     A.S. No. 509 of 1997
           ==========================
              Dated this the 18th day of June, 2009.

                          JUDGMENT

The defendant in O.S. No. 359 of 1994 on the file of the

Subordinate Judge’s Court, N. Paravur is the appellant in this

appeal. The said suit was for a realisation of a sum of

Rs.25,655.65 with interest thereon at the rate of 18% per

annum.

The case of the plaintiff can be summarised as follows:-

2. The plaintiff is a partnership firm conducting wholesale

business in grocery articles at Perumbavoor. The defendant used

to purchase on credit grocery items from the plaintiff’s shop. On

28.11.1992, the defendant issued Ext.A1 cheque for

Rs.24,655.65 in favour of the plaintiff. The said cheque was

drawn on the Kizhakkambalam branch of the Federal Bank Ltd.

On 23.11.1992, the plaintiff issued Ext.A4 lawyer notice to the

effect that he would be presenting Ext.A1 cheque before the

drawee bank on 28.11.1992 and calling upon the defendant to

keep ready sufficient money in his account. But, when the

cheque was presented on 28.11.1992 before the collecting bank,

it was dishonoured for the reason that there was no sufficient

funds in the account of the plaintiff. The drawee bank issued

Ext.A3 dishonour memo dated 22.12.1992 and the collecting

bank issued Ext.A2 memo dated 02.03.1993 intimating the

plaintiff about the dishonour. Even though the plaintiff sent a

notice on 31.01.1994 demanding payment of the cheque amount,

the defendant has deliberately evaded the payment stating one

reason or the other. The plaintiff has the right to claim interest

at the rate of 18% per annum on the cheque amount of

Rs.24,655.65. Hence the suit.

3. The suit was resisted by the defendant contending inter

alia as follows:-

The suit is not maintainable. This defendant is not bound to

pay the amount mentioned in the plaint. This defendant does not

owe the sum of Rs.24,655.65 as stated in paragraph 3 of the

plaint. It is true that this defendant has been buying on credit

articles from the plaintiff’s shop. Ext.A1 was only a signed blank

cheque given by this defendant by way of security for the amount

due from him. The actual amount due from this defendant to the

plaintiff was Rs.23,455.65. In December, 1992, this defendant

had paid a sum of Rs.14,996.70 as cash to the plaintiff. As

against the balance amount of Rs.8458.95, a sum of Rs.1500/-

was paid on 08.02.1993 through this defendant’s son

Shihabudheen (DW2) and on receipt of the same, the plaintiff

had sent Ext.B1 chit dated 08.02.1993 acknowledging receipt of

Rs.1500/- towards Rs.8,458.95 and stating that the balance

amount due was Rs.6,958.95. Thereafter on 16.03.1993, this

defendant had sent Rs.1000/- through his son leaving a balance

of Rs.5958.95. Subsequently, on 17.04.1993, this defendant had

sent another sum of Rs.1000/- through one Valappil Mohammed

Kaderkunju and the balance amount due from this defendant is

Rs.4,958.95 which this defendant is willing to pay to the plaintiff

on demand. Except for the said amount of Rs.4,958.95, this

defendant is not liable to pay any other amounts to the plaintiff.

The suit may, therefore, be dismissed. Since the plaintiff has no

cause of action, the plaintiff is also not entitled to any amount by

way of interest.

4. On the side of the plaintiff, Exts.A1 to A4 were marked.

It is not known as to how these documents were marked without

proof since neither the plaintiff nor anybody on his behalf

mounted the witness box. On the side of the defendants, the

defendant and his son Shihabudheen were examined as DWs 1

and 2 and Ext.B1 chit dated 08.02.1993 was marked.

5. The defendant examined as DW1 spoke in terms of the

averments in the written statement. His son examined as DW2

gave evidence to the effect that on 08.02.1993, the defendant

had entrusted a sum of Rs.1500/- with him to pay the plaintiff

and he had paid the same to the plaintiff who had issued Ext.B1

chit acknowledging receipt of the said amount and indicating the

balance amount of Rs.6,958.95.

6. The court below proceeded on the footing that since the

defendant had pleaded a discharge, the entire burden was on the

defendant and holding that the defendant failed to prove the

discharge set up by him for the cheque amount of Rs.24,655.65,

the court below passed a decree for Rs.30,576/- with interest at

the rate of 18% per annum from the date of suit till realisation.

It is the said decree which is assailed in this appeal by the

defendant.

7. I heard the learned counsel appearing on either side.

8. The learned counsel appearing for the plaintiff made the

following submissions before me in support of the decree:-

The defendant has admittedly been purchasing grocery

items from the plaintiff’s shop on credit. He was setting up a

plea of discharge. So, the entire burden was on the defendant to

prove the discharge. The defendant had miserably failed to

prove the discharge. The court below was right in holding that

Ext.B1 chit has not been shown to have been issued in respect of

the transaction in question. Hence, the decree passed by the

court below does not call for any interference.

9. I am afraid that I cannot agree with the above

submissions. The specific stand taken by the defendant in his

written statement is that Ext.A1 cheque was issued by way of

security for the grocery items purchased by him on credit from

the plaintiff’s shop on various occasions. This is not a case where

the defendant has admitted the suit claim of Rs. 24,655.65 and

has pleaded a discharge. The specific case of the defendant is

that the amount which he owed towards the plaintiff was only

Rs.23,455.65. He was pleading a partial discharge of the said

amount and not the suit amount. The defendant examined as

PW1 spoke in terms of the written statement and stated that

Ext.B1 was a chit issued by the plaintiff to the defendant’s son

(DW2) on paying a sum of Rs.1500/- to the plaintiff. The

defendant’s son examined as DW2 also corroborated the said

version of PW1. There was not even a suggestion put to DWs 1

and 2 that Ext.B1 chit was not issued by the plaintiff or that it

was issued as against some other transaction. The most

competent person who could have confirmed or denied Ext.B1

was the plaintiff himself. For reasons best known to the plaintiff,

he did not mount the witness box. If so, the court below was not

justified in holding that the defendant has failed to prove the case

set up by him. Going by the defence case as substantiated by

DWs 1 and 2, the balance amount that was due to the plaintiff

was only the sum of Rs. 4958.95 after giving credit to the

payment of Rs.1500/- on 08.02.1993, Rs.1000/- on 16.03.1993

and another sum of Rs.1000/- on 17.04.1993. In all fairness, the

defendant had admitted that he was willing to pay the balance

amount of Rs.4958.95. In the facts and circumstances of the

case, the plaintiff would be entitled only to the said amount since

the plaintiff has failed to substantiate the suit claim. Neither the

plaintiff nor the court below was entitled to put the blame on the

defendant for failure to prove the alleged discharge set up by the

defendant with regard to the suit claim. Accordingly, the

judgment and decree passed by the court below are set aside and

the suit will stand decreed for a sum of Rs.4958.95 which amount

shall carry interest at the rate of 18% per annum on the principal

amount till the date of suit and at the rate of 6% per annum from

the date of suit till realisation failing which the plaintiff will be

entitled to realise the same from the defendant and his assets.

This appeal is disposed of as above.

Dated this the 18th day of June, 2009.

V. RAMKUMAR, JUDGE.

rv

V. RAMKUMAR, J

————————————

A.S. No. 509 of 1997

—————————————-

18th day of June, 2009.

JUDGMENT