High Court Madras High Court

Sait Balakrishan Lal Hanuman … vs Mandali Venkateswara Rao And Anr. on 9 March, 1936

Madras High Court
Sait Balakrishan Lal Hanuman … vs Mandali Venkateswara Rao And Anr. on 9 March, 1936
Equivalent citations: AIR 1936 Mad 851
Author: King


ORDER

King, J.

1. The petitioner in this case is the promisee of a promissory note executed in September 1930 for Rs. 600 by defendant 2, who had been given a general power of attorney by the mother of defendant 1 to carry on a business in running buses. Defendant 1 at the time the note was executed was a minor. His father had died and his mother was his guardian. The purpose recited in the note for the borrowing of the sum of Rs. 600 was that the amount was required to renew licences to be issued by the District Board in order that two buses might ply for trade. The learned Subordinate Judge of Guntur tried this claim as a Small Cause suit. Though he gives no definite findings, on the facts he is prepared to assume that the mother had a right to execute this power of attorney to defendant 2 for the conduct of the business. The learned Subordinate Judge goes on to say that if only there were some evidence of necessity, evidence that this money was really unable to be made available from any other source, he would have given a decree to the petitioner; but in the absence of any such evidence he was constrained to dismiss the petitioner’s suit.

2. There is of course no doubt that this evidence was not forthcoming. Although a certain amount of oral evidence was given on behalf of the petitioner no one has stated any facts from which any presumption of necessity can be drawn. The main argument in revision is that plying a bus for hire is a form of family trade, and that when any money is borrowed in respect of carrying on family trade there is no need for the creditor to prove that any real necessity for the borrowing in fact existed, and all that he need show is that there was a family trade carried on bona fide for the benefit of all the members of the family. Certain rulings have been cited in support of this proposition. Raghunathji Tarachand v. Bank of Bombay (1910) 34 Bom 72, Thammana Chinna Lakshmi Narasimhan v. Venkanna Chinniah 1920 38 MLJ 55 and Mahabir Prasad Misir v. Amla Prasad Rai 1924 46 All 364. It will be noted, however, on an examination of those rulings that they dealt with trade in its ordinary sense. They dealt with cases where very frequent occasions were bound to arise for the borrowing of money and in fact it ‘ is held quite clearly in those rulings that1 without such borrowing it would be impossible to carry on the trades in question. In one case there is a family engaged in cloth business and in another the business was the buying and selling of elephants. There is also another feature of these cases, that there was an adult manager of the family who was in charge of the various businesses.

3. In the present case there is only a minor boy as the sole proprietor of the business with his mother and her agent to run it for him. Without, however, stressing too far the differences between the constitution of the joint families in the rulings cited and the joint family here which has now reduced itself to a single member, there is to my mind this essential difference between those trades and the carrying on of the business of plying buses. If you ply a bus for hire it is part of your ordinary recurring expenses to obtain a license from a District Board. It is an expense which like the wages of the driver or the conductor or like the ordinary repairs of a bus ought properly to be met from revenue and, therefore, there can be no presumption that if money is borrowed for the express purpose of obtaining a license from the District Board, the borrowing was either necessary or for the benefit of the proprietor of the business. This difference seems to me fundamental. In the cases quoted it was assumed and assumed quite naturally that the businesses themselves could not be carried on without frequent recourse to borrowing. In the present case there can be no such presumption. The presumption is indeed the other way that the ordinary expense of maintenance should be met out of the ordinary revenue of the business. It is, therefore, significant and important that no actual evidence has been adduced to show that any necessity arose at the time the money was borrowed or that the borrowing of the money and the prolongation of the business was really to the benefit of the minor. In these circumstances, it seems to me that there are no good reasons for interfering with the judgment of the learned Subordinate Judge and I dismiss the petition with costs.