High Court Kerala High Court

Puthenpurayil Ismail vs Karimbanakkal Meethal Raghavan on 25 November, 2008

Kerala High Court
Puthenpurayil Ismail vs Karimbanakkal Meethal Raghavan on 25 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 154 of 1996()



1. PUTHENPURAYIL ISMAIL
                      ...  Petitioner

                        Vs

1. KARIMBANAKKAL MEETHAL RAGHAVAN
                       ...       Respondent

                For Petitioner  :SRI.V.V.ASOKAN

                For Respondent  :SRI B PARTHASARATHY.

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :25/11/2008

 O R D E R
                         PIUS C. KURIAKOSE,J.
                - - - - - - - - - - - - - - - - - - - - - - - - -
                            A.S.No.154 of 1996
                - - - - - - - - - - - - - - - - - - - - - - - - -
                       Dated: 25th November, 2008

                                 JUDGMENT

This appeal is directed against the judgment and decree of the

Subordinate Judge’s Court, Quilandy in a suit for money based on an

agreement marked as Ext.A1. The original appellant was the

defendant and the respondent was the plaintiff. As averred in the

plaint, the defendant had received a sum of Rs.60,000/- from the

plaintiff agreeing that he will arrange visa for the plaintiff for securing

employment in gulf country. On 1.4.1993 the parties entered into

Ext.A1 agreement which was to the effect that the defendant would

arrange visa within four months from the date of agreement and on

failure to arrange visa, the amount will be returned with interest. The

defendant failed to arrange the visa as promised. In spite of demand

made by the plaintiff, the amount was not refunded. The suit was

accordingly filed for decree for money for the principal amount

mentioned in the agreement with interest and costs. The defendant

through his written statement denied the agreement and the

transaction between him and the plaintiff. It was contended that he

had never promised the plaintiff that he will obtain a visa for the

plaintiff. It was also contended that Ext.A1 is a fabricated document.

A.S.No.154/96 – 2 –

The averments regarding demand and refusal were also denied in the

written statement. The learned Subordinate Judge on the basis of the

pleadings formulated the following issues for trial:

1. Whether the plaintiff had advanced any amount to the defendant

as alleged?

2. Whether the alleged agreement is genuine?

3. Whether the alleged cause of action is true?

4. Whether the defendant is liable to pay the plaint amount?

5. What order as to relief and costs?

At trial the evidence on the side of the plaintiff consisted of Ext.A1

and the testimonies of P.Ws.1 and 2. P.W.1 was the plaintiff himself

and P.W.2 was the first attesting witness to Ext.A1. On the side of the

original defendant, absolutely no counter evidence was adduced. The

learned Subordinate Judge on evaluating the evidence would answer

all the issues in favour of the plaintiff and accordingly decreed the

suit for the plaint claim together with pendente lite and future interest

at the rate of 12% per annum. During the pendency of the appeal,

the original appellant died and his legal heirs were impleaded as

supplemental appellants.

2. I have heard the submissions of learned counsel for the

A.S.No.154/96 – 3 –

appellants and those of Mr.B.Parthasarathy, learned counsel for the

respondents.

3. Addressing me strenuously on the basis of the various

grounds raised in the appeal memo, learned counsel for the appellant

submitted that the court below erred in holding that it was having

territorial jurisdiction to try the suit. It was argued that the evidence

on record was not sufficient to establish the plaint claim and

accordingly it was argued that the findings of the court below in so far

as they are contrary to the evidence on record are vitiated. It was

argued by the learned counsel for the appellant that the application of

Section 67 of the Evidence Act by the court below was unwarranted.

Section 67 did not have any application to the facts of this case,

counsel submitted. Learned counsel drew my attention to Section 23

of the Contract Act and submitted that since apparently Ext.A1

incorporates a contract between parties to procure a visa in violation

of the provisions of the Emigration Act, Ext.A1 was a void contract in

terms of Section 23. No decree could be passed in favour of anybody

on the basis of a void contract. Ex turpi causa non oritur actio was

the maxim, according to the learned counsel. Lastly, learned counsel

for the appellants appealed that opportunity be given to the

A.S.No.154/96 – 4 –

appellants for substantiating the contentions by adducing evidence.

4. Learned counsel for the respondents would support the

impugned judgment on the basis of the reasons stated in the

judgment itself.

5. I have considered the submissions addressed at the Bar. I

have gone through the testimonies of P.Ws.1 and 2 and Ext.A1.

Having appreciated the evidence, I do not find any reason to disagree

with the learned Subordinate Judge on his findings on the various

issues. As for the question of jurisdiction, the issue governed by

Section 20. On the pleadings and on the evidence adduced in this

case, Ext.A1 was executed within the local limits of the Quilandy

Court. Section 20 governs and the court did have jurisdiction to try

the suit. As for the argument based on Section 23, it has to be noted

that the said argument as rightly noticed by the learned Subordinate

Judge did not have any foundation in the pleadings. Of course, the

argument before me was that the question is a pure question of law

and therefore it should be allowed to be raised even without

pleadings. I am not prepared to agree that the question which is now

raised on the basis of Section 23 is a pure question of law. It is a

mixed question of law and fact and going by the pleadings of the

A.S.No.154/96 – 5 –

plaintiff and the deposition given by P.Ws.1 and 2, the transaction

between the parties on the basis of which the suit is instituted was a

transaction for receiving payment and agreeing to repay subject to

the happening or non-happening of a particular contingency. The

non-examination of the 2nd attesting witness to Ext.A1 and the non-

referal of Ext.A1 to an expert were also highlighted by the learned

counsel for the appellants. As for the non-examination of the 2nd

attesting witness to Ext.A1, it is trite that the law of evidence does

not require any particular number of witnesses for proving a

particular relevant fact. It is common knowledge that even in cases

where documents are required to be attested statutorily by more than

one witness, examination of one attestor is sufficient. Having gone

through the testimonies of P.W.2, I am of the view that he has given

convincing and inspiring evidence. The learned Subordinate Judge has

also noticed that the plaintiff was all willingness to examine the other

witness also and had actually brought the other witness to the court

hall and that the court only did not permit the plaintiff to examine

that witness. The execution of Ext.A1 stood established by

testimonies of P.Ws.1 and 2. There was no cross-examination of the

deposition of P.Ws.1 and 2 that the name and signature of the

A.S.No.154/96 – 6 –

original appellant was written by himself under his own handwriting.

This may be the reason why the learned Subordinate Judge has

referred to Section 67 of the Evidence Act in her judgment. Whatever

that be, I am in agreement with all the conclusions of the learned

Subordinate Judge which in my opinion are findings on the evidence

which is on record. The appeal fails. However, I notice that the

learned Subordinate Judge has granted pendente lite and future

interest at the rate of 12% per annum. No particular rate of interest

is mentioned in Ext.A1. The plaintiff has no case that Ext.A1 has

arisen out of a commercial transaction. Taking into account all these

aspects, I am inclined to modify the impugned decree by reducing the

rate of interest both pendente lite and future to 6% per annum.

Subject to the above modification, the judgment and decree under

appeal will stand confirmed. In the circumstances of the case, the

parties will suffer their costs in this appeal.

srd                                    PIUS C.KURIAKOSE, JUDGE