Bombay High Court High Court

Second Appeal No.229/1999 vs Unknown on 28 July, 2011

Bombay High Court
Second Appeal No.229/1999 vs Unknown on 28 July, 2011
Bench: A. B. Chaudhari
     sa229.99.odt                             1




                                                                          
            IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                      NAGPUR BENCH, NAGPUR




                                                  
                          SECOND APPEAL NO.229/1999


     APPELLANT :-         Madhukar alias Babanrao s/o Ganpat
                          Sabnis, aged about 67 years,




                                                 
     Original
     Defendant            Occupation Landlord, resident of
                          Khaparde Bagicha, Amravati, Taluka
                          and District Amravati.




                                   
                                ...Versus...

     RESPONDENT :-
     Original
     Plaintiff
                       ig Smt. Kantabai wd/o Shankarrao Sangole,
                          aged about 50 years, Occupation
                          Household, resident of Ravi Nagar,
                          Amravati, Taluka and District Amravati.
                     
     ------------------------------------------------------
                     [Shri Rahul Dhande, Adv. for appellant]
                     [None for respondent]
     ------------------------------------------------------
      


                                    CORAM : A.B. CHAUDHARI J.
   



     Date of reserving the judgment   :                   08.07.2011
     Date of pronouncing the judgment :                   28.07.2011





     J U D G M E N T

1. Feeling aggrieved by the judgment and decree

dated 13.9.1993, passed by the 10th Jt. Civil Judge

(J.D.), Amravati in Regular Civil Suit No.30/1991,

decreeing the suit of the respondent/plaintiff in the

::: Downloaded on – 09/06/2013 17:34:04 :::
sa229.99.odt 2

sum of Rs.23,400/- with future interest @ 18% per

annum from the date of suit till its realization and

confirmed in appeal by the Extra Joint District Judge,

Amravati on 3.2.1999 in Regular Civil Appeal

No.4/1994, the present appeal was filed by the

appellant/defendant.

2. In support of the appeal, Shri Rahul Dhande,

the learned ig Counsel for the appellant vehemently

argued that though there is concurrent finding of fact

recorded by both the Courts below while decreeing the

suit of the respondent/plaintiff, the findings of

facts are utterly perverse and thus would constitute

substantial question of law. The findings are not

based on evidence on record documentary as well as

oral. According to the learned Counsel for the

appellant, the suit was clearly barred by limitation

but the Courts below have relied on the documents Exh.

81 and 82 dated 14.1.1988 and 24.2.1988, showing the

payment of Rs.200/- each allegedly made by the present

appellant/defendant in order to bring the suit within

limitation. The learned Counsel for the appellant

::: Downloaded on – 09/06/2013 17:34:04 :::
sa229.99.odt 3

vehemently argued that these documents Exh.81 and 82

if carefully perused, would show that they had never

been signed by the appellant/defendant and have been

stoutly denied by him. According to the learned

Counsel for the appellant when the documents Exh.81

and 82 were never signed by the appellant, the Courts

below could not have taken them into consideration as

acknowledgments within the meaning of the provisions

of the Limitation Act in order to extend the

limitation. The learned Counsel then went on to argue

that the documents Exh.81 and 82 show that the alleged

payment of Rs.200/- was received by one Shri Rambhau

Loney allegedly from the appellant and that the said

Shri Loney had thereafter made the payment to one

Shri Pattalwar Advocate and further that the said

Advocate Shri Pattalwar had made the said payment to

the respondent/plaintiff. The Courts below ought to

have rejected this theory propounded by the

respondent/plaintiff in order to sustain the money

claim in question. The learned Counsel thus submitted

that the suit having been thus filed on 10.1.1999 was

::: Downloaded on – 09/06/2013 17:34:04 :::
sa229.99.odt 4

clearly barred by law of limitation and was required

to be dismissed as such, rejecting the evidence of

said Rambhau Loney also. The said Advocate

Shri Pattalwar was never examined by the plaintiff

before the Court to prove the receipt of payment by

him or onward payment to the plaintiff by him. The

learned Counsel then went on to argue that the

transaction in question was money lending transaction

and that would certainly be in contravention of the

provisions of the Money Lending Act, which cannot be

enforced by a Court of law. Invoking Section 103 of

the Code of Civil Procedure, he argued that High Court

has powers to determine even questions of facts while

hearing a second appeal. Therefore, though no issue

was framed by the trial Court on the question of

money-lending nature of transaction, this Court can

decide the said question. He also argued that the

documents relied upon by the plaintiff were

insufficiently stamped and hence could not be made

admissible in evidence.

::: Downloaded on – 09/06/2013 17:34:04 :::
sa229.99.odt 5

3. None appeared for the respondent despite

several opportunities. Finally, on 2.7.2011, Advocate

Shri R.R. Vyas for the respondent filed pursis,

stating that the respondent had taken all his papers

and is not in a position to defend the present appeal.

Pursis is accepted.

4. I have heard learned Counsel for the

appellant on several dates, who argued the appeal with

good preparation. I have gone through the impugned

judgment and decree passed by the Courts below. I have

also gone through the entire evidence documentary as

well as oral. Upon hearing the learned Counsel for the

appellant, I find that following substantial question

of law arises in the present appeal.

(i) Whether the Courts below could
have taken into consideration the documents
Exh.81 and 82 as the documents of

acknowledgments in order to bring the suit
within limitation and whether consequently,
the suit was barred by law of limitation ?

::: Downloaded on – 09/06/2013 17:34:04 :::
sa229.99.odt 6

5. The submissions made by the learned Counsel

for the appellant on Section 103 of the Code of Civil

Procedure with reference to money lending nature of

transaction and insufficient stamped documents will

have to be rejected for the following reasons.

Section 103 of the Code of Civil Procedure

reads thus :

                                          Power       of    High      Court       to
                       ig   1
                            " 03.

determine issues of fact. – In any second
appeal, the High Court may, if the evidence

on the record is sufficient, determine any
issue necessary for the disposal of the
appeal, –

(a) which has not been determined

by the lower Appellate Court or both by
the Court of first instance and the lower
Appellate court, or

(b) which has been wrongly
determined by such such Court or Courts
by reason of a decision on such question
of law as is referred to in section 100.”

6. Perusal of the provisions brought into force

w.e.f. 1.2.1977 shows first contingency namely that

the issue of fact not determined by lower Courts

::: Downloaded on – 09/06/2013 17:34:04 :::
sa229.99.odt 7

should be ‘necessary’ for disposal of the appeal; and

if the same is wrongly determined. In the case at

hand, on these two questions issues were never framed

nor tried and therefore, respondent had no notice

thereof to contest. The said provision cannot read in

violation of principles of natural justice; else it

would be destructive of the rule of audi alteram

partem. No provisions should be read de hors these

principles.

7. It is not in dispute that the suit was filed

on 10.1.1991 by the respondent/plaintiff for recovery

of money. The documents Exh.81 and 82 are dated

14.1.1988 and 24.2.1988 respectively. These two

documents have been treated as acknowledgments within

the meaning of Section 18 of the Limitation Act for

the purposes of examining whether the suit was filed

within limitation or not. It was the case of the

respondent/plaintiff that she had paid Rs.20,000/- by

way of loan and the appellant had signed hand loan

receipt Exh.22 on 22.2.1986. According to the

respondent, the appellant used to pay amount in small

::: Downloaded on – 09/06/2013 17:34:04 :::
sa229.99.odt 8

installments through one Rambhau Loney and Advocate

Shri Pattalwar. The plaintiff relied on the last

receipts Exh.81 and 82 dated 14.1.1988 and 24.2.1988

to contend that these two receipts clearly brought the

suit within limitation and they were acknowledgments

for that purpose. The question that arises for

consideration before this Court is interpretation of

the documentsig Exh.81 and 82 since all earlier

documents are of no relevance for determining the

issue in question. Section 18 of the Limitation Act

reads thus.

” 18. Effect of acknowledgment in

writing. – (1) Where, before the expiration of
the prescribed period for a suit or

application in respect of any property or
right, an acknowledgment of liability in
respect of such property or right has been
made in writing signed by the party against

whom such property or right is claimed, or by
any person through whom he derives his title
or liability, a fresh period of limitation
shall be computed from the time when the
acknowledgment was so signed.

::: Downloaded on – 09/06/2013 17:34:04 :::
sa229.99.odt 9

(2) Where the writing containing
the acknowledgment is undated, oral evidence

may be given of the time when it was signed;
but subject to the provisions of the Indian
Evidence Act, 1872 (I of 1872), oral evidence

of its contents shall not be received.

Explanation.- For the purposes of this

section. –

(a) an acknowledgment may be sufficient
though it omits to specify the exact nature

of the property or right, or averse that the
time for payment, delivery, performance or
enjoyment has not yet come or is accompanied

by refusal to pay, deliver, perform or permit
to enjoy, or is coupled with a claim to

set-off, or is addressed to a person other
than a person entitled to the property or

right;

                    (b)    the        word     s
                                               " igned"       means         signed
           either         personally          or     by      an      agent         duly
           authorised in this behalf; and





                    (c)    an application for the execution of

a decree or order shall not be deemed to be an
application in respect of any property or
right.”

::: Downloaded on – 09/06/2013 17:34:04 :::
sa229.99.odt 10

Perusal of the above provision shows that

the ‘acknowledgment’ spoken of must be in ‘writing’

and ‘signed’ by a party or its duly authorised agent.

The burden of proof about it is surely on the

plaintiff. There is no doubt that it can be express or

implied. The plaint is silent about the agent Rambhau

Loney having any express or implied authority. Rambhau

stated in his
ig cross-examination that he had no

authority whatsoever from the appellant to make

payment under Exh.81 and 82. Hence, there is no

‘acknowledgment’ for extending the limitation.

8. I have perused the documents Exh.81 and 82

and the relevant oral evidence of the parties. The

documents Exh.81 and 82 both do not bear the signature

of the appellant/defendant. Both these

documents/receipts show that Rambhau Loney had

collected Rs.200/- each on both occasions from the

appellant and paid Rs.200/- on each occasion to

Advocate Shri Pattalwar and then Advocate

Shri Pattalwar paid the said amount to

respondent/plaintiff. Plaintiff and Advocate

::: Downloaded on – 09/06/2013 17:34:04 :::
sa229.99.odt 11

Shri Pattalwar had signed Exh.81 and 82 in token of

receipt. Neither Advocate Shri Pattalwar was examined

nor Exh.81 and 82 were got proved from Rambhau Loney.

In other words, documents Exh.81 and 82 in the first

place have not been proved according to law so that

they could be read in evidence as they are. To sum up,

if these two documents Exh.81 and 82 are ignored from

consideration and looking at the last acknowledgment,

namely Exh.70, dated 27.10.1987, signed by the

appellant/defendant for Rs.500/-, the suit ought to

have been filed on or before 26.10.1990 but the suit

in the instant case was filed on 10.1.1991 i.e. beyond

the period of limitation of three years. As a sequel

to the above discussion, it will have to be held that

Exh.81 and 82 cannot be treated as valid

acknowledgments within the meaning of Section 18 of

the Limitation Act for the purposes of treating the

suit as the one within limitation. The substantial

question of law, therefore, will have to be answered

holding that the suit filed by respondent/plaintiff

was clearly barred by limitation and the documents

::: Downloaded on – 09/06/2013 17:34:04 :::
sa229.99.odt 12

Exh.81 and 82 were not proved in accordance with law

and were not the acknowledgments, contemplated by

Section 18 of the Limitation Act. In the result, the

second appeal must succeed. As a sequel, I make the

following order.

O R D E R

(i)
ig Second Appeal No.229/1999 is allowed

with costs throughout.

(ii) The judgment and decree passed by the

10th Jt. Civil Judge (J.D.), Amravati in Regular Civil

Suit No.30/1991 on 13.9.1993 and the judgment and

decree passed by the Extra Joint District Judge,

Amravati in Regular Civil Appeal No.4/1994 on 3.2.1999

are set aside.

                    (iii)         The     suit        of     the      plaintiff           is

     dismissed with costs.





                    Decree be drawn up accordingly.



                                            JUDGE


     ssw




                                                      ::: Downloaded on - 09/06/2013 17:34:04 :::