High Court Punjab-Haryana High Court

Chhinder Kaur And Others vs Ujaggar Singh on 26 August, 2009

Punjab-Haryana High Court
Chhinder Kaur And Others vs Ujaggar Singh on 26 August, 2009
RSA No. 2112 of 2008 (O&M)                                                 1

IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH

                               R.S.A. No. 2112 of 2008 (O&M)
                               Date of Decision: August 26, 2009




Chhinder Kaur and others                           ...........Appellants




                              Versus




Ujaggar Singh                                       ..........Respondent


Coram:       Hon'ble Mrs. Justice Sabina

Present: Mr.A.S.Jattana, Advocate for the appellants.
         Mr.S.S.Grewal, Advocate for the respondent

                              **

Sabina, J.

Plaintiff filed a suit for recovery of Rs.384375/- i.e. Rs.

3,00,000/- being principal amount and Rs.84375/- being interest.The suit

of the plaintiff was decreed by the Additional Civil Judge (Senior Division)

Barnala vide judgment and decree dated 2.4.2007. Aggrieved by the same,

the defendants filed an appeal which was dismissed with modification of

the interest by the Additional District Judge, Barnala vide judgment and

decree dated 18.2.2008. Hence, the present appeal by the defendants.

The facts of the case, as noticed by the Additional District

Judge in paras 2 to 4 of its judgment, read as under:-
RSA No. 2112 of 2008 (O&M) 2

” 2. Succinctly, the facts leading to the filing of the present

appeal are that initially, Ujjagar Singh, plaintiff filed a suit for the

recovery of Rs.3,84,374/- against Chhinder Kaur, Lakhwinder

Singh and Jasbir Singh being legal heirs of Balbir Singh, since

deceased. It is averred in the plaint that Balbir Singh, son of Teja

Singh was having acquaintance with the plaintiff, as the plaintiff

had been posted as teacher in Govt. High School, Sanghera for the

last 30 years and had since been retired, as such. Balbir Singh,

son of Teja Singh, had died on 8.6.2002. During his life time,

Balbir Singh, son of Teja Singh on 15.1.2002, had borrowed a

sum of Rs.3,00,000/- from the plaintiff and had executed the

pronote and receipt in favour of the plaintiff. This pronote and

receipt was scribed by Kartar Singh, son of Hira Singh of village

Thikriwala and Harvinder Singh, son of Jarnail Singh and

Bharpur Singh, son of Harchand Singh, residents of Thikriwala

were also present at that time. Balbir Singh, son of Teja Singh,

deceased had agreed to pay interest @ Rs.150% per month. After

scribing of the pronote and receipt, it was read over to Balbir

Singh, who after understanding the contents thereof, had signed

both on the pronote and receipt at various places. Even the

witnesses, had signed the pronote and receipt in the presence of

Balbir Singh. During his life time, Balbir Singh had failed to

make the payment of the outstanding amount, despite demands

having been raised. After his death, the mutation of his land

stands sanctioned in favour of the defendants vide mutation

No.14968. After the death of Balbir Singh, the defendants have
RSA No. 2112 of 2008 (O&M) 3

also failed to make the payment of the outstanding amount despite

demands, having been raised by the plaintiff, time and again.

3. In pursuance of the notice issued by the Court, the

defendants made appearance and filed the written statement. In

the written statement, the defendants raised legal objections that

the pronote and receipt dated 15.1.2002 is forged and fabricated

document; there are material alterations in the pronote and receipt

in question; the pronote and receipt were falsely prepared by the

plaintiff in connivance with the scribe and the witnesses; the

plaintiff is working as money lender without any licence, on

account of which, the suit is liable to be dismissed; the plaintiff

has no cause of action or locus standi to file the present suit; the

plaintiff has filed the present suit, only to harass the defendants on

account of which, the defendants are entitled to special costs u/s

35-A CPC from the plaintiff. On merits, the relationship of the

defendant with Balbir Singh son of Teja Singh, deceased, has not

been disputed. Even the fact of death of Balbir Singh has not

been disputed. However, it is denied that on 15.1.2002, Balbir

Singh, during his life time, had borrowed an amount of

Rs.3,00,000/- from the plaintiff and had executed the pronote and

receipt in his favour. Rather, the pronote and receipt is alleged to

be false and fabricated document. The defendants took up the

plea that the plaintiff along with his son, is running the Artiya

shop and Balbir Singh used to sell his crop through them and as

security, they had obtained the signatures of Balbir Singh on

blank papers. In the year 2001, Balbir Singh had demanded the
RSA No. 2112 of 2008 (O&M) 4

settlement of accounts from the plaintiff. However, the plaintiff

delayed the same, on one pretext or the other, on account of

which, in the year 2001, Balbir Singh had started selling his crop

through Gurcharan Singh, Artyia. Upon this plaintiff Ujjagar

Singh nursed a grievance against Balbir Singh, on account of

which, this pronote and receipt had got prepared by the plaintiff

against Balbir Singh. Besides this, in the year 2001, Balbir Singh

was not mentally fit person. He was disturbed, on account of

which, he could not understand his good or bad. He was

undergoing treatment from Dr.Sandeep Kumar, from Manodisha

Hospital, Barnala and had remained admitted in the Hospital. On

account of this mental illness of Balbir Singh, the question of

borrowing of huge amount of Rs.3,00,000/- does not arise. The

plaintiff have obtained the signatures of Balbir Singh on blank

pronote and receipt and thus these documents have no legal value.

As such, a prayer has been made for the dismissal of the suit.

4. In the replication, the plaintiff controverted the averments made

in the written statement and reiterated the facts pleaded in the

plaint.”

On the pleadings of the parties, the following issues were

framed:-

“1. Whether deceased Balbir Singh taken a loan of Rs.3 lac from

the plaintiff on 15.1.02 at Thikriwala and in lieu of this, he

executed a pronote and receipt in favour of the plaintiff?OPP

2. Whether the plaintiffs is entitled to interest, if so, at what

rate?OPP
RSA No. 2112 of 2008 (O&M) 5

3. Whether the plaintiff is entitled to recover the suit amount

from the defendants?OPP

4. Whether the pronote and receipt dated 15.1.2002 is a forged

and fabricated document?OPD

5. Whether there are material alterations in the pronote and

receipt?OPD

6. Whether the plaintiff is doing the business of money lending

without licence?OPD

7. Whether the plaintiff has no locus standi and cause of action to

file the present suit?OPD

8. Relief.”

After hearing the learned counsel for the parties, I am of the

opinion that the present appeal is devoid of any merits.

Plaintiff filed a suit for recovery on the basis of pronote and

receipt dated 15.1.2002 executed by Balbir Singh in favour of the plaintiff

after borrowing a sum of Rs.3,00,000/-. In order to prove his case, plaintiff

himself appeared in the witness box as PW3 and examined PW1 Kartar

Singh scribe of the pronote and receipt and PW2 Bharpur Singh, attesting

witness. The said witnesses deposed with regard to the due execution of the

pronote and receipt.

The case of the defendants, who are the legal representatives

of deceased-Balbir Singh, is that Balbir Singh was suffering from

hypomania and he was having business dealing with the plaintiff. The

signatures of Balbir Singh had been taken on blank pronote and receipt by

the plaintiff.

Both the Courts below, after appreciating the evidence led by
RSA No. 2112 of 2008 (O&M) 6

the parties on record, have given a finding of fact that the plaintiff has been

successful in proving the due execution of the pronote and receipt and

hence, the suit of the plaintiff was liable to be decreed. Both the Courts

below have rightly rejected the plea raised by the defendants that the

signatures of Balbir Singh had been taken on blank pronote and receipt as

the execution of the same has been duly proved by the plaintiff. Moreover,

Balbir Singh never made any complaint to the police or any authority

regarding his signatures having been obtained on blank pronote and receipt

by the plaintiff. Balbir Singh had sold his crops to the plaintiff in the year

2001 and this showed that he was not such a mentally sick person who

could not conduct any business transaction. Defendants examined DW1

Dr.Sandeep Kumar to establish that Balbir Singh was suffering from

Hypomania. In this regard as per DW1, Balbir Singh was under his

treatment from 23.5.2001 to 26.12.2001. However, there is nothing on

record to suggest that thereafter the condition of Balbir Singh was not

normal. The pronote and receipt in dispute were executed on 15.1.2002.

Learned counsel for the appellants has submitted that the

factum of lending of money had not been not established by the plaintiff

from the accounts maintained by him in his normal course of business as he

was running the business of commission agent.

However, there is no force in this argument. Plaintiff has

been successful in proving the due execution of the pronote and receipt and

it is possible that the advancement of loan to Balbir Singh was not

mentioned by him in his accounts books as it did not relate to their business

transaction.

As per the jamabandi, mutation with regard to land of Balbir
RSA No. 2112 of 2008 (O&M) 7

Singh has been sanctioned in favour of the defendants. In these

circumstances no ground for interference is made out.

No substantial question of law arises in this regular second

appeal which would warrant interference by this Court, Accordingly, this

appeal is dismissed.

(Sabina)
Judge
August 26, 2009

arya