High Court Karnataka High Court

Prithviraj Jain vs Manipal Sowbhagya Nidhi Ltd on 26 October, 2010

Karnataka High Court
Prithviraj Jain vs Manipal Sowbhagya Nidhi Ltd on 26 October, 2010
Author: K.L.Manjunath And B.Manohar
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 1267" DAY OF' OC'FOBER':2()E1:'OL..

PRESENT

THE HONBLE MR.JUs'r1c:E"K; 1,.1\r;;A1\1}_.rD'i\3:A.fi'§Ii'.~ 

AND 
'r1-:E HONBLE MRE.J'U:STICE.  E
RFA NO.~.1_ 147109 "2Do&j3. ._(1\/£()'Ei\--I)"' 

BETWEEN:

1. Sri.¥)Iit}i'V«it?r1jLJ;(1iI1§  
S / 0,8;-Chaffidagrgra S_het_tyfJa1n,
Age? >    
R%[at';'Béiafl_jbalIy",._ " " 

Ka1t'I1od_VVii?-Eage and Post,
*.Ku--I1'dap'utf'a  '" .. ' '

2. Sr1*:t._._Vinuiha'B"P Raj,
_ . _W/ 0; P.1:it11viraj'J ain,
..  Age 42 years. 
' R,/a1:...B01amb'é.l1y,
  ..K'aj,thdd__ViIlage and Post,
' .I{u.1fidapLi.~~ra Taluk. ....APPELLANTS

[By  . Nataraj, Advocate)

E' '.~  Manipal Sowbhagya Nidhi Ltci,

Incorporated under the
Company's Act, 1956

A"



IN.)

(No.1 of 1956) having its

Registered office at Manipal of

Udupi Taiuk and having a

branch amongst other Branches

at Kundapura Kasaba Village,

Kundapura Taluk and

Represented herein by their  

Power of Attorney.  . A

Principal officer and Manager.K__ 
Sri.M.Ramakrishna Karabap. . 2 
46 years. S / o.Laxrninaray-aria Kara--ba'.»,  A if
R / at Kundapura Kasaba _Vi'i1age_, "
Kundapura Ta1uk_&'_Pos't. "  1' 

2. Sri.Mura1idharV Prabhui."   
S/ o Vittal 4E'I'abhL:_','''' 0' " 
Age: Major. 3...-'  _
     V ,
M / s. Sahyadri 'Cashew: Processors.
I-Iosav Horavatta. Kttrnta; --~  V  
Uttara Karnataka.  M 0 ...RESPONDENTS

(By  8: Assts. Advocate for R. 1)

 .fi1eduVi1,'--s....S36 of cpc against the Judgement

    dated: 20.6.2003 passed in
""O.'S-i--._No';'}.'i;}{)'/ 1.999 on the file of the Civil Judge (Sr.Dn),

Ku'n.dapur.af;' decreeing the suit of money.

_ 'A  This Appeal coming on for hearing this day.
"B".'IvIANOHAR, J., delivered the following: -

Aw



JUDGMENT

The appellants are the defendants 1 3

the court below, being aggrieved by the M

decree dated 20~»6«2003 made myo.’s’.No;.ioo,i:i9gs’siege.

the Court of Civil Judge (Sr..Dn.);”Kiindapti.riA .piccfel1″ifedt’V

this regular first appeal.

2. The brief facts of case :.as:ZfollowsV:V’Ad
The plaintiff who in this

appeal filed a ;_the for recovery of

a sum of’– interest at 22% pa.

compounded the date of suit till the date

of realization” the ddecretal amount. In the plaint, the

ihas zcoritflerided that Manipal Soubhagya Nidhi

{Toinpany incorporated under the indian

1958. The plaintiff has been exempted

from uolrrtaining money lenders’ license by the

erGovernment of Karnataka as per notification dated

.9~..’e3–1992. As per the Articles of Association of the

AC”

equitable mortgage of Schedule ‘A’ property. ‘1’ he second

defendant also offered to equitably mortgage

schedule immovable properties as security:.:”for.c::the1 V’

proposed loan and deposited (‘thew

documents of title relating to _schedu__le’*.’_C’

plaintiff to create equitable niortgage
properties. The obtained the
scrutiny report of p the a
loan of ?. defendant on
the co–obligatiitinjpffipfhpof defendant and on the

guarantee A”3%*~<i _ ohnmequitable mortgage of

schedule "A' and "C" "i_r1:moy'able properties as security for

_ the loan onithe condition that the defendants shall

loan with interest at the rate of 22% pa.

'bimonthly. The defendants shall repay the

–V loan”‘withiri month and to pay the incidental charges

fffrelatingfffto the loan as per the rules of business of the

~ piaintirr.

/5%

4. On 13-51997, the plaintiff disbursed the loaiafof

Rs.10.00 lakhs by means of Cheque

favour of the first defendant on the Corporatio.,n’E_San}r.,’

Kundapur. On the said date, J

executed a receipt for having receiy-e_d’»–the said: ‘cheVque.V”

and executed an On Demand f5i=o_xn;issoryi.l\:Iote iniifayour
of the plaintiff, promi’s.iAn’g saidlloan with
interest at 22% pa on demand

by the plaintiff, thirdl vasfguarantor to the

said loan tlettei’ ‘of guarantee dated

l3–5– 1997: is a continuing guarantee

co–extensiy”e..withithes liability of defendants 1 and 2.

herldefendlants 2 deposited ‘B’ and ‘D’ schedule

favour of the plaintiff with an intent to

create mortgage as security of the said loan.

Qn 13:.57»1997, the first defendant also executed a letter

v.”Vf-.Aevidencing the deposit of ‘B’ schedule title deed with the

if .._.plaintiff. However, the defendants failed to repay the

cheque and demanded payment of amount covered

the said cheque by means of registered notice

19-3-1999. Inspite of the same, the defendants’faiioed:'”‘tofh’_”‘ ‘

pay the said amount. T he plaintiff has it

Complainant against the first defeéndiant

138 of the Negotiable Instruin-ents the
Judicial Magistrate the
same is pending’ In had filed a
suit for recoveijéri fiinount.

5. The suit’iWaVs:V’3’originai1y on the file of the Civil

Judge ($r-.I4)’n.]CatVtidu15–i_:’:i1i””O.S.NO.134/1999. In View

_ of .,fg§)’rmation Civil Judge (Sr.Dn.] Court at

said suit was transferred to the court of

{Sr.Dn.) Kundapura and renumbered as

; o.s;1\;oi–[i00/1999.

In pursuance to the notice issued by the Civil

it .,,_.-Jiudge (Sr.Dn.], Kundapura. the first defendant entered

5*

E0

and “C” schedule properties as security on equitable
mortgage in favour of the plaintiff as security of the said

loan. He has also denied the rate of interest ofj22%

p.a. According to the first defendant he has:r*’agreed”.j’t;o’

repay the loan with 12% p.a. and signledgv

Demand Promissory Note with :the:.Coj:-obligant’*of_:the

second defendant 81 on gua»ranteeV”of the

The first defendant has alleged._TthatVV}he has
repaid the major port’i.on pf tl:ie.l’.loa3&~.rg;,prroWed, Which

has not been proper1y….,U/’;e_ductedip_towards”. the principal

amourit. _”lfhe:I_-plgglntiff:intentionally kept the amounts
paid by ‘the defevnd’aAnt_4linipgllallllsuspense account, which is

contigfaryg to it i:2u_siness rules. Though the defendant

“the plaintiff many a times to rectify the

Al”a.noI11alie;3.,.,n__th’e”plaintiff did not heed to the request of

thehdefendalnt. In View of that the defendant has

Iisustained heavy loss due to the irregular adjustment of

.’ the’ payment of loan amount. In View of the irregular

it Wrnaintaining of the account, he has given instruction to

A/v

{V} ~

Whether plaintiff proves that the

plaintiff is a Company under the

Companies Act, 1956?

Whether the Karnataka Money .

and Pawn Broker’s Act is a * _
instituting this suit ‘K_ai1d’ whether, ”

plaintiff proves -_Dth_at rplaintiff

exempted from ____io’bta-i.ning” frnonegy
lender’s license by the.__Government”fof

Karnataka’? V

the that the

ffirst. ‘:”o1qeféi1dét1it rj”equit§ab1y mortgaged

s ‘schedule immovable

second respondent

e’q1ii”taE:ly”v1nortgaged the schedule ‘C’

.__imIn’ova_hle property as security for the

suit loan?

‘To what rate of interest, the plaintiff is

entitled to?

Whether the defendants prove that the
plaintiff has not given deduction to the

/5/

:3
money paid by them in the loan

amotint. _

(vii) Whether defendants prove that

frame of the suit is not proper’?

[viii] What decree or order’?

8. In order to substantiate of -itlie:

an Officer for the plaintiff Con_1pany–.or1e Vasogdeira r

was examined as P.W. 1 and lgetillmarked.thev-ldolonments
as Ex.P.l to EX.P.46. he first Prithxriraj Jain

examined ._l’1in*1seIf__’asT”DVQ\l’J.i -and no documents were

marked of

C-ourtlflbelow after considering the oral and

led by the parties held issue

Nos..al, in the affirmative. With regard to issue

i’tv.V__has been held that the plajntiff–Company is

eferxemjoted from obtaining money lender license and

if gotfovision of Money Lenders Act has no application to

%

16
counsel further alleges that the periodical repayments

made by the appellant has not been credited to the “loan

account and kept the same in the suspense…aecot1;nt’

and not properly maintained the ledgerpyaceount land

hence, appellants are not liable

These aspects of the rnatterhas notbeen considered;

the court below and sough’t.:_V’dfor aside the
judgment and decree;::4_.pass.ed below by

allowing this appeal. A

12. _’ Sri.K.N.PraVeen Kuinar.

learned for the first respondent

contended that judgnient and decree passed by the

veourlt “is in accordance with law and the rate of

by the first respondent is also in

it _ acco’rdance*vyith the agreed rate of interest. Further the

ie,.:f:irsrt_i”espondent is a Company incorporated under the

.’ Conipanies Act and also obtained exemption under the

“Money Lenders Act. Hence, they are competent to do

/5”

the money lending business. Further eontendedthat

the appellants having obtained the loan

agreed to pay interest at 22°/op.a. compounded’ K

and utilised the amount for their

down and contend that the firstrespondent:

power to do the money lendifigibupsinessly: ‘ll’he’i§eonduct
of the appellants “hands of
this Hon’ble Court of the
appeal. H

13. the arguments
addressedpélby and oral and documentary

evidence. led by. parties.

dispute that the appellants had availed

_ thel””‘l.oan.fr’:om the first respondent–Company for the

eirnproveinent of their Cashew nut business. The

appe’llants are fully aware of the business rules of the

“first respondent–Con1pai1y after executing necessary

/5′

18
documents and equitable mortgage of schedule ‘A’ and
‘C’ properties as security for the said loan and obtained

loan. Since, the appellants have failed to repay-.__>the

entire loan amount, the first respondent has

for recovery of the balance amount. Infactfthe

for Rs.-4.50.000/~ issued by the

dishonoured. In view of that, theV._fii’st

filed a suit for recovery of th’ef.V:a1nount’;._V_ of
the appellants to that the first
respondent is a Company to do the

money lenders 1;v>_i.i.sir1e/iSl’3»,__ .The plaint has not been

properly’ signeddi authorised person and

repayrr1ents.Vrr1ade’1have not been credited to the loan

account. of ” «

before the court below in order to

prove their “case, examined the Officer of the company

: P.W.I in his evidence deposed that the

.’ Ramakrishna Karab was the Manager of the plaintiff-

“Corzzpany at the time of filing of the suit and he was

,5”

19
holding Fower of Attorney to file a suit. The Manager of

the plaintiff–Company signed and verified the suit~.”‘—_pI-Ie

is a competent person to represent 3

Company. The Fower of Attorney executedp’linRfav’ot;1tl K V’

Ramakrsihna Karab was produeeld

P.W.1 deposed that the, plajn’tiff’r– is

incorporated under the Corfrpanies leper the
Memorandum of jrgovmpany,Rifulanybody
wanted to become thepppsharehpolder’;-»Vthieyl-have to make

necessary to e_nro’ll——~’ themselves as

Preferential _ depositing the share
value. tinly.the-_share?’ho’lders of the plaintiff–Company

are entitled lfory loan. Other private parties are not

loan. Further, the State Government by

99-1992 exempted the plaintiff-

Conipany from obtaining the Money Lenders’ License.

said notification was also produced as Ex.P.2.

.l also deposed that for the purpose of taking loan,

T “the loanee has to :%/e’necessary security as per the

20
rules of the plaintiff–Company. In the instant case. the

defendants I and 2 had executed mortgage deed–._as

security for the loan amount. Further regardi.n_g§,f

interest, the first defendant himself has

interest at the rate of 22% per

monthly. Further. as per lfifhelhas theflO11

Demand Promissory Note. oral
evidence deposed thaihthe two
cheques in favour of towards the
arrears of $4,830,000/–

was .noln”–Vavailabi1ity of the fund.
The statement also made known to the

defendants. .2 ._l\/Ionthlyv installments paid by the

been taken to the account. The Ledger

l’extractals;’o””been produced before the court to show

that” account has been maintained by the

.,.:plain_tiff’at Ex.P.29. The said P.W.l was cross–examined

.2 the learned counsel for the first defendant. In the

“cross–examination nothing contrary was elicited from

21
P.W. 1. The suggestion made by the learned counsel for

the first defendant that the rate of interest at 15%.gfor

the loan amount was denied by the P.W.1 V.

that agreed rate is 22% p.a.

16. The first defendant e::aminded””himse1–i7as

and deposed that for the of of
Cashew nut businessigghe €10.00
iakhs from the pglajntitfand repaid the
said a.1noun_t.3__: he had agreed
to rate of 22% p.a. and
not at . and he has repaid

?.114,;£5,342}–‘-as”on the date of filing of the suit. In

irregularity in maintaining the account, the

the first defendant was not taken into

V . accdo’un*t’:ar;d’ also contended that they have not executed

«,Vany.__ mortgaged deeds. However, in the cross»

– examination he has admitted that the properties have

hheen mortgaged as per Ex.P.9, Ex.P.10, Ex.P.11. On

A”

22

Demand Promissory Note has been marked as EX.P.15.

in the evidence he has deposed that he is not d1.:’e._pfor

. 1′

any money to the plaintiff–Company. 3

defendant has not produced any documents’-iin p

of his case.

17. The first defendant dispiitedetlheafact that

he has availed the lalthslf for the
improvement of’ his cashew and he has

admitted the f “of ‘1’n.o=rtgage deeds as
securiigy to _’thle_–vloan.yaInoi;nt. _’ Further, he has admitted
to repaygflthel 22% interest per annum

con1}po’unded ll Having accepted the loan with

V:’theKucondition_vmentioned therein, it is not open to the

tovcontend that the plaintiff is a Company

and’ it cannot do the Money Lender’s business without

obrtaining permission from the State Government. With

— ‘Ai”e,€glard to the rate of interest also the first defendant

/iw

denied that he has agreed to pay the interest in simple

interest of 22% p.a.

18. The evidence led by the paifties is Vefy” t’_hat~_ if”

the defendants had agreed to re’payf_”‘ttie

with 22% p.a. compounded”tnenVthly'”Ixtithin’»:VaA”§je’riod of ” it

six months. Since the defen.dVa’nts’«._faiIed”to_re%>ay the
loan amount and legal notice
was issued bytlie of the
loan. The two defendant for
Rs.50,0.0o–/-,uf;a;§i£i;’¥¢:.Rs.4f.»5o,o0ec,L out of which, the
chequelvlof by the Banker and

the chequxfigjf was dishonoured on the

‘”‘~,.gFO11iI:ld§Q.f .non–availability of funds in the account.

was also made available to the

:”:l’he defendants have verified the loan

account.

éw

24

19. The only grievance appears to be that rate of

interest with compounded monthly. At the tirrgie-tgof

taking the loan. having agreed for the it/fiA1=e’..g

defendants cannot turn down and say thatthe samiedits’

arbitrary. The Hon’b1e Suprerne;;Co’urt; ‘

reported in 2001 SAR (CIVIL) 390’~–in=the I11-{E

CENTRAL BANK or 1NnIA<:'fir/s "AND
OTHERS, at paragraph._':50 judgrrient it is
cleariy held that in of of Banking
Regulations has been
taken A' transaction between the
Banking on the ground that the

rate gotingterestcharged is excessive and the provision

has_gibee"'11.Ag givegn overriding effect over the Usury Loan

Eiiizeince, it is clear that the Court cannot

V . reo}:ien 'the""rate of interest. Moreover, the defendant

Aééthrieither the written statement nor in the oral evidence

–‘ their little finger about the interest charged

” the piaintiff«~Co1npany except stating that defendants

/{M

Pa)
‘J1

have only agreed to pay interest at 12% p.a. But,-‘–._the

documents produced and relied upon by V.

company clearly reveals that the defendants

to pay interest at 22% p.a. with rriorlilthlylre’sts..llV:l5urther.’V7

D.W.1 in his evidence has admitted that J/’igreedi it

to pay simple interest at the ‘of 2é%” the
defendants are fully aware The
court below after considering’ ldocurnentary
evidence led by filed by the

plaintiff.

20. or illegality in the

preliminaryVr;lecre’e’V._ by the court below. The

passed bylt 1e–«court below is only a preliminary

will get a chance to agitate the

matter onceliazgain in the Final Decree Proceedings.

Vhli”‘.,.4.4_l:1ence, find that the appellants have not made out

“a”1”;.y_pc.é_’.se to interfere with the well–considered order