High Court Punjab-Haryana High Court

Manjit Kaur And Others vs Surinder Kumar on 6 January, 2009

Punjab-Haryana High Court
Manjit Kaur And Others vs Surinder Kumar on 6 January, 2009
R.S.A.No.4300 of 2008                                   -1-

IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                                           R.S.A.No.4300 of 2008

                                           Date of Decision: 6.01.2009


Manjit Kaur and others                                  .....Appellants.

                    Versus


Surinder Kumar                                          .....Respondent


CORAM:       HON'BLE MR.JUSTICE AJAY KUMAR MITTAL.


Present:     Mr. Inderjeet Sharma, Advocate for the appellants.

             ****

AJAY KUMAR MITTAL, J.

This regular second appeal filed by the defendants is

directed against the judgment and decree dated 22.8.2008 passed by

the lower appellate Court whereby that of the trial Court dated

12.9.2007 dismissing the suit of the plaintiff for recovery was set aside

and the suit was decreed.

Shorn off unnecessary details, the relevant facts of the

case are that on 25.5.2002, Jagjit Singh (since deceased) son of

Makhan Singh borrowed a sum of Rs.3,00,000/- in cash from the

plaintiff at Gidderbaja on interest at the rate of 2% per month in the

presence of Roshan Lal and Darshan Kumar and executed a pronote

and receipt in token thereof. It was pleaded that said Jagjit Singh after

admitting the contents of pronote and receipt to be correct, put his

signatures as well as thumb impression in the presence of the

witnesses. Said Jagjit Singh had since died leaving behind the
R.S.A.No.4300 of 2008 -2-

defendants as his legal heirs who had inherited his estate. The plaintiff

approached the defendants to repay the said loan amount but they

refused which gave rise to the filing of the suit for recovery of Rs.3 lacs

as principal amount and Rs.2.13 lacs as interest accrued thereon.

Upon notice, the defendants contested the suit by filing a

joint written statement and raising various preliminary objections. It was

pleaded that the pronote and receipt were forged and fabricated

documents as Jagjit Singh, their predecessor-in-interest, had never

borrowed any amount from the plaintiff nor executed any pronote and

receipt as alleged by the plaintiff. The defendants prayed for dismissal

of the suit.

The trial Court on appreciation of the oral as well as the

documentary evidence adduced by the parties held that the plaintiff had

failed to prove the due execution of the pronote and receipt by Jagjit

Singh, the predecessor-in-interest of the defendants in favour of the

plaintiff against the loan, as alleged by the plaintiff. Accordingly, the trial

Court vide judgment and decree dated 12.9.2007 dismissed the suit of

the plaintiff.

Feeling aggrieved, the plaintiff took the matter in appeal

and the lower appellate Court disagreeing with the findings arrived at by

the trial court and holding that the execution of the pronote and receipt

had been duly proved and the defendants had failed to discharge their

onus to prove that the pronote and receipt were forged and without

consideration accepted the appeal and set aside the judgment and

decree passed by the trial court vide judgment and decree dated

22.08.2008 and decreed the suit of the plaintiff for recovery of
R.S.A.No.4300 of 2008 -3-

Rs.3,00,000/- along with interest at the rate of 9% per annum from the

date of filing of the suit, i.e. 11.5.2005 till the date of decree and future

interest at the rate of 6% per annum on the principal amount.

I have heard learned counsel for the appellants and

perused the impugned judgments with his assistance.

Learned counsel for the appellant has made valient efforts

to persuade this Court to come to a different conclusion than the one

arrived at by the lower appellate court but could not show any material

on the basis of which it could be held that the findings recorded by the

lower appellate court suffer from any mis-reading or mis-appreciation of

evidence which may warrant interference by this Court in the regular

second appeal. The lower appellate court while reversing the judgment

and decree of the trial court, had recorded a finding that the execution

of the pronote, Ex.P1, and the receipt Ex.P2, and passing on of the

consideration had been duly proved by the plaintiff whereas except the

oral statements of one of the defendants and DW2 Gurdarshan Singh,

no other evidence was produced by them to show that the aforesaid

pronote and receipt were not executed by Jagjit Singh and that the

same were result of a fraud.

No question of law much less a substantial question of law

arises in this appeal for consideration of this Court.

In view of the above, there is no merit in the present appeal

and the same is hereby dismissed with no order as to costs.

January 6, 2009                               (AJAY KUMAR MITTAL)
gbs                                                 JUDGE