High Court Madras High Court

Alamelu Ammal vs Ramanujam on 29 January, 2007

Madras High Court
Alamelu Ammal vs Ramanujam on 29 January, 2007
       

  

  

 
 
           In the High Court of Judicature at Madras
                              
                      Dated:29.01.2007
                              
                            Coram
                              
    The Honourable Mr.Justice A.C.ARUMUGAPERUMAL ADITYAN
                              
                Second Appeal No.440 OF 1997
                              

Alamelu Ammal                                ..Appellant

                              vs.

Ramanujam                                    ..Respondent



      This  second appeal is filed against the judgment  and

decree dated 28.6.1996 made in A.S.No.47 of 1994 on the file

of  Sub  Court, Tindivanam reversing the Judgment and decree

dated  13.1.1992 made in O.S.No.245 of 1990 on the  file  of

the Court of District Munsif, Gingee.


          For Appellant  :   Mr.R.G.Annamalai
 
          For Respondent :   Ms.N.Mala



                          JUDGMENT

This appeal has been preferred against the Judgment and

decree in A.S.No.47 of 1994 on the file of Sub Court,

Tindivanam. The plaintiff who won before the trial Court,

but lost her case before the first appellate Court, is the

appellant herein.

2. The short facts of the case of the plaintiff in

the plaint relevant for the purpose of deciding this appeal

are as follows:

On 11.1.1986 the plaintiff had executed a promissory note

for a consideration of Rs.2,500/- agreed to pay 12% interest

per annum. The defendant has not repaid the amount in spite

of several demands and finally issued a lawyer’s notice on

21.8.1989. Since the defendant is an agriculturist, the

plaintiff restricts his interest at the rate of 9% per

annum. Hence the suit.

3. The defendant in his written statement would contend

that the suit promissory note was not executed by him and

no consideration passed and that the suit promissory note is

a forged one. He had borrowed a sum of Rs.1,200/- in the

year 1986 from one Ramachandra Maistha but the promissory

note was executed for Rs.2,500/- including the interest.

Even one month before the expiry of the limitation period,

the said debt was discharged by the defendant and when the

defendant asked for the return of the promissory note, the

plaintiff had promised to search the same and returned the

same as early as possible. Afterwards, the plaintiff, with

the help of the signature found in the earlier promissory

note, has forged the suit promissory note. Hence the suit

is liable to be dismissed.

4. On the above pleadings, the trial Court had framed

five issues for trial. On the side of the plaintiff,

Plaintiff has examined herself as P.W.1 and also examined

the scribe of the promissory note as P.W.2 and also marked

Ex A1 promissory note. On the side of the defendant,

Defendant has examined himself as D.W.1 and also examined

another witness D.W.2 and marked Ex B1 dated 21.8.1989

notice issued by the plaintiff through her lawyer to the

defendant and Ex B2 dated 24.1.1990 reply notice sent by the

defendant to the plaintiff’s counsel.

5. After going through the oral and documentary

evidence, the learned trial Judge has come to a conclusion

that the plaintiff is entitled to a decree as prayed for and

accordingly decreed the suit with costs, and with a

direction to the defendant to repay the debt amount within

three months. Aggrieved by the Judgement of the learned

trial Judge, the plaintiff has preferred A.S.No.47 of

1994 before the Sub Court, Tindivanam who has reversed the

findings of the learned trial Judge on the ground that there

is a discrepancy seen in the admitted signature of the

defendant with that of the signature found in the suit

promissory note Ex A1 and that the plaintiff has failed to

examine one of the witnesses to the suit promissory note and

that Ex B1 notice , the date of the suit promissory note has

been mentioned wrongly. Since the plaintiff is not

satisfied with the reasoning given in the Judgment of the

first appellate Court, she has preferred this second appeal.

6. The substantial question of law involved in this

appeal is

” 1. Whether the lower Appellate Court

is correct in law in its findings as to

Ex A1 as against the provisions of

Section 88 of the Negotiable Instruments

Act, 1881?

Courts below are right in upholding the

oral partition pleaded by the defendant?

2. Whether it is not the duty and

burden of the respondent/defendant to

prove that Ex A1 is not a valid document

as per Sections 102 and 103 of the

Indian Evidence Act?

3. Whether the lower appellate Court is

correct in law in reversing the valid

findings of the trial Court?

7. The Points:

Section 88 of the Negotiable Instruments Act reads as

follows:

“Acceptor or indorser bound not

withstanding previous alteration: An

acceptor or indorser of a negotiable

instrument is bound by his acceptance or

indorsement notwithstanding any previous

alterations of the instrument.”

The defence taken by the defendant in his written statement

is that Ex A1 promissory note is a forged one and that he

had executed an earlier promissory note in favour of the

husband of the plaintiff viz., Ramachandran and that even

that promissory note was executed for double the amount over

and above, he had received from the plaintiff and that he

has already discharged the said promissory note, the

plaintiff has failed to return the said promissory note, but

forging the signature of the defendant in the earlier suit

promissory note in Ex A1 the same was brought into

existence for the purpose of the case. The first appellate

Court has compared the admitted signature of the defendant

in the vakalat, deposition with that of the disputed

signature in Ex A1 promissory note and has come to a

conclusion that both the signatures do not tally and that

Ex A1 is a forged one. But when the defendant has taken a

definite plea in his written statement that Ex A1 is a

forged one, the burden shifts on the defendant to prove the

same. But the defendant has not taken any steps to send the

promissory note Ex A1 to get an expert opinion with regard

to the genuineness or otherwise of the same. Even under

section 73 of the Indian Evidence Act, the Court is

competent to compare the disputed signature with that of

the admitted signature. If we compare the signature found in

Ex A1 with that of the admitted signature of the defendant

in the vakalat filed by the defendant before this Court and

that of the admitted signature contained in his deposition

and in the written statement will clearly go to show that

the signatures contain in the vakalat in the deposition and

in Ex A1 are belonged to one and the same person. Viz., the

defendant. Particularly the characteristic of letters “G” ”

u” “D” “k; ” exactly tally with the said letters found in

the signature in Ex A1 promissory note. So under such

circumstances, the defendant cannot take shelter under

Section 88 of the Negotiable Instruments Act. Yet another

reason in the first appellate Court’s Judgment is that the

failure of the plaintiff to examine an attestor to Ex A1 as

a witness to prove the case, cannot also be sustainable

because the promissory note is not a “Will” to be attested

by at least two witnesses and not to be proved by examining

at least one of the attesting witnesses as contemplated

under Section 68 of the Indian Evidence Act.

8. The plaintiff has examined herself as P.W.1 and

also examined another witness P.W.2 who is the scribe in Ex

A1. P.W.2 has corroborated the evidence of P.W.1 in respect

of the execution of the promissory note and also for passing

of consideration. The other point under which the first

appellate Court rejected the claim of the plaintiff is in

Ex B1 notice, the date of the promissory note has been

wrongly mentioned as 11.9.1989. But the actual date found

in Ex A1 is 11.9.1989. The date mentioned in Ex B1 is

clearly an error apparent on record because even on the

right hand side column in Ex B1, the date of notice has

been mentioned as 21.8.1989. For a promissory note said to

have been executed on 11.9.1989,it is impossible to send a

notice on 21.8.1989. So it will clearly go to show that it

is an error apparent on record. So under such circumstances,

this Court is compelled to interfere with the findings of

the first appellate Court in A.S.No.47 of 1994. The points

are answered accordingly.

9. In the result, the appeal is allowed and the decree

and Judgment in A.S.No.47 of 1994 on the file of the Court

of Subordinate Judge, Tindivanam is hereby set aside and the

Judgment of the trial Court in O.S.No.245 of 1990 is restored.

The suit is decreed as prayed for with costs through out.

Time for payment within two months from the date of receipt

of a copy of this order.

sg

To

1. The Sub Court,
Tindivanam

2. The District Munsif,
Gingee