High Court Madras High Court

Subramaniyan vs Dhayalan on 26 February, 2007

Madras High Court
Subramaniyan vs Dhayalan on 26 February, 2007
       

  

  

 
 
           In the High Court of Judicature at Madras
                              
                      Dated:26.02.2007
                              
                            Coram
                              
    The Honourable Mr.Justice A.C.ARUMUGAPERUMAL ADITYAN
                              
                Second Appeal No.254 OF 1997
                              

Subramaniyan                                   ..Appellant

                              vs.


Dhayalan                                   ..Respondent


      This  second appeal is filed against the judgment  and

decree  dated 27.10.1994 made in A.S.No.105 of 1990  on  the

file   of   the  Court  of   Subordinate  Judge,  Tindivanam

confirming  the  decree and Judgment in  O.S.No.88  of  1989

dated  31.10.1990  on  the file of the  Court  of   District

Munsif, Gingee.


          For Appellant      :   Mr.S.Bharathkumar
                                 for Mr.V.S.Jagadeesan

          For Respondent      :   Mr.T.Dhanasekaran
                              for Mr.N.Maninarayanan
                             ---


                           JUDGMENT

This appeal has been preferred against the Judgment and

decree in A.S.No.105 of 1990 on the file of the Court of

Subordinate Judge, Tindivanam. The defendant, who has lost

his defence before the Courts below, is the appellant

herein. The suit is for money under Ex A1 promissory note.

2. The averments in the plaint for the purpose of

deciding this appeal sans irrelevant particulars are as

follows:

The defendant has executed a suit promissory note for

Rs.10,000/- for a valuable consideration on 14.11.1988 at

Mettuvailamur Village. In spite of repeated demands for

the return of the above said debt amount, the defendant has

not repaid the same. Hence the plaintiff has issued a suit

notice on 2.2.1989. The defendant had sent an earlier

notice dated 27.1.1989 only to defraud the amount advanced

by the plaintiff under the promissory note . The defendant

has not sent any reply to the suit notice. The averment in

the notice issued by the defendant dated 27.1.1989 are all

false. The allegation that the suit promissory note was

executed by the defendant on behalf of his brother-in-law

Chellaperumal in connection with the land purchased by

Chellapperumal(D.W.2) and thereafter a release deed was

executed by Anandayeeammal, after receiving the amount

towards her share are all not admitted by the plaintiff.

The allegation that the suit promissory note has been

discharged in lieu of the execution of the release deed is

not true. There is no connection between the said release

deed and the suit promissory note because the defendant

himself has admitted that one week prior to 14.11.1988 ie.,

the issuance of notice, the suit promissory note was

executed in favour of the plaintiff. The fact that the suit

promissory note was executed on 14.11.1988 itself will go to

show that there is no connection between the suit debt and

the sale of above said lands in favour of Chellaperumal, the

brother-in-law of the defendant. If the suit debt is

discharged after the executiion of the release deed, then

the defendant would have got back the suit promissory note

from the plaintiff. There is no endorsement made by the

defendant on the promissory note in lieu of the discharge of

the suit debt. The above said Rajamanickam also died under

suspicious circumstances. Hence the plaintiff has preferred

a complaint againat the defendant and his brother-in-law

Chellaperumal on account of that there was an enmity

prevailing between the plaintiff and the defendant and only

to defraud the plaintiff, the defendant had sent a notice

dated 27.1.1989. The defendant after receiving the valuable

consideration under Ex A1 had executed a suit promissory

note. The defendant is liable to pay 9% interest for the

suit debt, since he is an agriculturist. Hence the suit.

3. The defenant in his written statement would contend

that the defendant has not received any amount under the

suit promissory note dated 14.11.1988. The suit promissory

note is not supported by consideration. The averment in the

plaint that the defendant had borrowed Rs 10,000/- from the

plaintiff in order to purchase bullock cart is not true.

On 14.11.1988, no consideration passed under the suit

promissory note only under the following circumstances, the

suit promissory note came into existence. The plaintiff’s

mother-in-law Anandayeeammal had a brother by name

Rajamanickam. The defendant’s brother-in-law viz.,

Chellaperumal entered into an agreement of sale in favour of

the said Rajamanickam in respect of the land in Konamangalam

Village for a sale consideration of Rs.29,500/-. In

pursuance of the said sale agreement , a registered sale

deed was executed on 28.10.1988. After the executiion of the

sale deed, the plaintiff’s mother-in-law Anandayeeammal

claiming that she is entitled to a share in the land

purchased by Rajamanickam, threatened Chellaperumal, the

vendee in order to extract money from him and only to

create document, she took her brother Rajamanicka Gounder

also to Mettuvailamur Village and approached the defendant

in the presence of mediators. There was a mediation took

place on 14.11.1988 in the presence of panchayatars and

also in the presence of Anandayeeammal. In the panchayat,

the panchayatars have decided and directed Chellaperumal to

pay Rs.11,000/- to Anandayeeammal and that Anandayeeammal

after receiving the said amount,executed a release deed in

favour of Chellaperumal. On the date of compromise, ie.,

14.11.1988, Chellaperumal had only Rs.4,000/- which he

handed over to Anandayeeammal and in respect of the balance

amount, the maternal uncle of Chellaperumal viz., the

defendant came forward to execute the promissory note for

Rs.10,000/- as a guarantor. The plaintiff has also agreed

to the said course. Only under such circumstances, the

defendant had executed the suit promissory note in favour of

the plaintiff. Later, the brother-in-law of the defendant,

viz., Chellaperumal proceeded to Konamangalam with the

balance amount of Rs.7,000/- and handed over the same to

Anandayeeammal and also obtained a release deed from her as

agreed to between the parties before the Panchayatars. When

the defendant asked Anandayeeammal to return the suit

promissory note,she gave some lame excuse for the return of

the same . The defendant waited for nearly two months and

thereafter issued a notice on 27.1.1989 to Anandayeeammal to

direct the plaintiff to return the suit promissory note.

The plaintiff had sent a reply raising false contentions and

only to get wrongful gain, the suit has been filed by the

plaintiff. The defendant is not liable to pay any amount

under the suit promissory note. The plaintiff has not

stated in the suit notice that the suit promissory note was

executed one week prior to the date of mediation ie., on

14.11.1988. Only at the instance of Anandayeeammal, the suit

promissory note was executed by the defendant in favour of

the plaintiff. This fact was also stated in the notice

issued by the defendant to the plaintiff. Anandayeeammal is

also a necessary party to the suit. Hence the suit is liable

to be dismissed.

4. On the above pleadings, the learned trial Judge

has framed three issues for trial. The plaintiff has

examined himself as P.W.1 and exhibited Exs A1 and A2. The

first defendant has examined himself as D.W.1 besides

examining another witness as D.W.2.(it is wrongly mentioned

in the printed copy of the judgment of the trial Court and

also in the fair copy of the Judgment that no witness was

examined on the side of the defendant). Ex B1 notice dated

27.1.1989 was marked on the side of the defendant.

5. After considering both the oral and documentary

evidence let in before the trial Court, the learned trial

Judge has come to a conclusion that the plaintiff is

entitled to the relief asked for in the plaint and

consequently, decreed the suit with costs as prayed for,

giving six months time to the defendant to discharge the

suit amount. Aggrieved by the Judgement of the learned

trial Judge, the defendant has preferred an appeal in

A.S.No.105 of 1990 before the Subordinate Judge,

Tindivanam. The learned first appellate Judge has also

dismissed the appeal thereby confirming the decree and

Judgment of the learned trial Judge. The learned first

appellate Judge also dismissed I.A.No.98 of 1992 filed by

the defendant to receive the additional documents. Against

the findings of the learned first appellate Judge, the

defendant has preferred this second appeal.

6. The substantial questions of law involved in this

appeal are

” 1. Whether the Courts below are right

in dismissing I.A.No.98 of 1992 in

A.S.No.105 of 1990.I.A.No.98/1992 was

filed by the appellant to receive the

release deed and sale deed as additional

documents?

2. Whether the Courts below have given

importance to the admission made on

behalf of the respondent regarding the

release deed etc.,?

3. Whether the Courts below have

considered the aspecpt of burden of

proof correctly?

7. Heard Mr.S.Bharathkumar, learned counsel appearing

for the appellant and Mr.T.Dhanasekaran, learned counsel

appearing for the respondent and considered their respective

submissions.

8.The Points:

The entire case of the appeal revolves on Ex B1 notice

dated 27.1.1989 sent to the plaintiff Dhayalan and his

mother-in-law Anandayeeammal. Accoding to the defendant, Ex

A1 promissory Note was not supported by consideration, but

the same was executed by him, as a guarantor for his brother-

in-law Chellaperumal, who had purchased the land from one

Rajamanickam,the brother of Anandayeeammal in Survey

Nos.158/2,167/2,166,200/7C,167/4, and Natham Survey No.196

in Konamangalam Village and that a registered sale deed was

executed by Chellaperumal in favour of

Rajamanickam for a sale consideration of Rs.25,500/-.

Subsequent to the execution of the sale deed,

Anandayeeammal, the sister of Rajamanickam went to

Konamangalam Village and threatened Chellaperumal claiming

that she is also having a share in the properties sold to

him under the sale deed dated 28.10.1988. In connection with

this, a panchayat was held at Mettuvailamur Village in the

presence of panchayatars wherein it has been decided by the

panchayatars that Chellaperumal has to pay a sum of

Rs.11,000/- to Anandayeeammal and after receiving the said

amount, the said Anandayeeammal had to execute a release

deed and that since Chellaperunmal had only Rs.4,000/-, he

paid the same to Anandayeeammal and for the balance of

Rs.7,000/- , he had agreed to pay the same within one or

two weeks and only as a guarantor, the suit promissory note

for Rs.10,000/- was executed by the defendant for

Chellaperumal in favour of the plaintiff Dhayalan.

9. The other part of the defence by the defendant is

that on 14.11.1988 itself in the presence of witnesses, the

said Chellaperumal had paid the balance of Rs.7,000/- to

Anandayeeammal and got the release deed from her in respect

of her claim over the properties sold in favour of

Rajamanickam by Chellaperumal. But the said release deed

was not produced before the trial Court. Only before the

first appellate Court, the said document was filed along

with I.A.No.98 of 1992. But the learned first appellate

Judge has dismissed I.A.No.98 of 1992 on the ground that EX

A1 was executed for Rs.10,000/- and there was no sufficient

reason given by the petitioner for non productiion of the

said document before the trial Court to mark the same by

examining the relevant witness. Further the said document

was not a registered one. The defendant has also not

examined Anandayeeammal before the trial Court to prove the

said release deed. Further if the release deed is true and

genuine, then immediately the defendant would have issued

notice to the plaintiff demanding the return of Ex A1

promissory Note. Ex B1 notice is dated 27.1.1989 . There is

no acceptable reasoning given in Ex B1 notice for the delay

in sending Ex B1 even after the execution of the alleged

release deed dated 14.11.1988. If the payment of Rs.7,000/-

to Anandayeeammal by Chellaperumal was true then the

defendant ought to have issued notice to Chellaperumal and

also for return of the promissory note by the plaintiff.

Under such circumstances, the findings of the learned first

appellate Court regarding the dismissal of I.A.No.98/1992

does not require any interference from this Court.

10. If we come to Ex A1 promissory note, the defendant

has admitted in Ex B1 notice itself that only for a sum of

Rs.7,000/-,

Ex A1 was executed by him in favour of Dhayalan as a

guarantor for the amount to be paid by his brother-in-law

Chellaperumal in favour of the plaintiff. The plaintiff as

P.W1 would also admit Ex B1 notice. Nodoubt under Section

118 of the Negotiable Instruments Act,the presumption under

Ex A1 is that it was executed for a valuable consideration

but under Section 118(g) of the Negotiable Instruments Act ,

it is only a rebuttal presumption, if the defendant is able

to prove that a fraud has been played upon in executing the

promissory note then the earlier presumption under Section

118 Negotiable Instruments Act cannot be sustainable.

Section 118(g) of the said Act runs as follows:

” That holder is a holder in due course-

that the holder of a negotiable

instruments is a holder in due course,

provided that where the instrument has

been contained from its lawful owner, or

from any person in lawful custody there

of, by means of an offence or fraud or

has been obtained from the maker or

acceptor thereof by reasons of an

offence or fraud, or for unlawful

consideration, the burden of proving

that the holder is a holder in due

course lies upon him.”

11. A mere reading of recitals in ExA1 promissory note

will go to show that no consideration was passed on the date

of execution of EX A1 promissory note. The exact recitals in

Ex A1 runs as follows:

“VERNACULAR (TAMIL) PORTION DELETED”

From the evidence of D.W.2, it is clear that under Ex A1,

only a sum of Rs.7,000/- was passed towards consideration.

D.W.2 is Chellaperumal. Only for him, the defendant had

executed EX A1 in favour of the plaintiff for the said

amount. D.W.2 is liable to pay the amount to Anandayeeammal

in respect of the land purchased by him from Rajamanickam,

the brother of Anandayeeammal. But D.W.2 would depose that

he repaid the said amount of Rs.7,000/- to Anandayeeammal

and obtained a release deed. But on the date of

examination before the trial Court, D.W.2 has not produced

the said release deed. So under such circumstances, the

inference will be that EX A1 is valid for a sale

consideration of Rs.7,000/- and there was no release deed

executed by Anandayeeammal in favour of D.W.2 Chellaperumal

in discharge of the debt under Ex A1. Under such

circumstances, I am of the view that the Courts below have

erred in decreeing the suit for Rs.10,000/- with future

interest under Ex A1 because in my opinion Ex A1 is valid

only for Rs.7,000/-. Under such circumstances, this Court is

necessarily to inferfere with the findings of the learned

trial Judge in respect of the amount as indiciated above.

The points are answered accordingly.

12. In fine, the appeal is allowed in part and decree

and Judgment of the first appellate Court in A.S.No.105 of

1990 on the file of the Court of Subordinate Judge,

Tindivanam,is set aside and the suit is decreed for Rs

.7,000/- with 9% interest per annum from the date of the

suit till the date of decree and with future interest at

the rate of 6% per annum from the date of decree till the

date of realisation on the principle amount with

proportionate costs. Time for payment two months.

sg

To

1. The Subordinate Judge, Tindivanam.

2. The District Munsif,
Gingee