High Court Kerala High Court

Rosy vs Davis on 7 October, 2009

Kerala High Court
Rosy vs Davis on 7 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 711 of 1998(C)



1. ROSY
                      ...  Petitioner

                        Vs

1. DAVIS
                       ...       Respondent

                For Petitioner  :SRI.V.CHITAMBARESH

                For Respondent  :SRI.S.R.DAYANANDA PRABHU

The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :07/10/2009

 O R D E R
                           HARUN-UL-RASHID, J.
                       ----------------------------------------
                             A.S.No.711 of 1998
                       ----------------------------------------
                 Dated this the 7th day of October, 2009

                                  JUDGMENT

The plaintiffs in O.S No. 155/1995 on the file of the Sub court,

Thrissur are the appellants The suit is filed for realisation of Rs. 79,300/- .

The trial court dismissed the major portion of the claim and partly decreed

the suit allowing the plaintiffs to recover a sum of Rs. 6,980/- with interest

at 12% per annum from 31.8.1992 till realisation. Hence the appeal. The

parties hereinafter referred to as plaintiffs and defendant as arrayed in the

suit.

2. The plaintiffs are the legal heirs of deceased Chakkoru who

died on 27.9.1992. According to the plaintiffs the defendant had borrowed

a sum of Rs. 61,000/- from the deceased Chakkoru and a cheque was

issued for that amount on 30.7.1992. Since the said amount was not paid

after repeated requests, the suit was filed by the plaintiffs after the

issuance of a registered lawyer notice.

3. In the written statement filed by the defendant he admitted

that there were some transactions between himself and deceased

Chakkoru. According to him on 30.7.1991 he borrowed a sum of Rs.

30,000/- from Chakkoru, that as on that date he owes a sum of Rs.

31,000/-to deceased Chakkoru and therefore clubbing both amounts he

issued a cheque for Rs. 61,000/- as a security to Chakkoru on 31.7.1991.

A.S. No.711 of 1998 -2-

He also contended that he had paid a total sum of Rs. 65,000/- to

Chakkoru and the balance amount due to deceased Chakkoru as on

31.8.1992 is Rs. 6,980/- towards he interest.

4. The 4th plaintiff was examined as PW1 The defendant was

examined as DW1 Ext.A1 to A4 and Ext.B1 were marked

5. The suit was filed for realisation Rs.79,300/-, with interest at

12% per annum on Rs.61,000/- from the date of suit till realisation. Ext.A1

cheque is dated 30.7.1992. The defendant’s definite case is that he repaid

Rs.65,000/- and the date of Ext.A1 cheque is 30.7.1991 and not

30.7.1992. The defendant admitted the issuance of a cheque for

Rs.61,000/- due to Chakkoru as on 31.7.1991 . It is his further case that

he discharged the liability due under Ext.A1 cheque and only Rs. 6,980/-

is due to the plaintiffs towards the interest as on31.8.1992 In fact the

defendant admitted before the trial court that he had written “Sixteen one

thousand only” and since it was found a mistake he himself has corrected

as “Rs. Sixty one thousand only” and that the year “1992” in the cheque

is not written by him and he had written “1991”

6. After relying on the decision reported in Bhaskaran

Chandrasekharan Vs Radhakrishnan 1998 (1) KLT 881 the counsel for

the appellants submitted that when once the execution of the cheque is

admitted, presumption under Section 118 of the Negotiable Instruments

Act 1881 arise until the contrary is proved . It is well settled law that

initial presumption rests on the plaintiff to prove that the cheque was issued

A.S. No.711 of 1998 -3-

by the defendant,that as soon as the execution of the cheque is proved

the rule of presumption laid down under Section 118 of the Negotiable

Instruments Act applies. So also once there is admission of issuance of a

cheque or the same is proved to have been issued the presumption under

Section 118 is raised that it is supported by consideration

7. Though the defendant claimed that he had repaid Rs.

65,000/- there is no materials produced by him to prove that he had repaid

the said amount apart from his interested testimony as DW1. So long as

there is no evidence to prove that he has repaid the said amount there is

no justification for the court below in passing a decree to recover the

paltry sum of Rs.6980/- with 12% interest per annum from 31.8.1992 till

realisation. I am of the view that in the above said circumstances the

plaintiffs are eligible to recover the amount of Rs.61,000/- covered by

Ext.A1 cheque with interest.

In the result, the decree and judgment passed by the trial court

stands modified, directing the defendant to pay to the plaintiffs a sum of Rs

79,300/- with interest at the rate of 12% on Rs. 61,000/- from 31.8.1992 till

realisation. There will be no order as to costs.

(HARUN-UL-RASHID, JUDGE)
es.

HARUN-UL-RASHID, J.

—————————

A.S. No. 711 of 1998

—————————-

JUDGMENT

7th October, 2009