High Court Kerala High Court

Central Bank Of India vs V.Vasantha Kumari on 16 July, 2010

Kerala High Court
Central Bank Of India vs V.Vasantha Kumari on 16 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 235 of 1996()



1. CENTRAL BANK OF INDIA
                      ...  Petitioner

                        Vs

1. V.VASANTHA KUMARI
                       ...       Respondent

                For Petitioner  :SRI.M.P.R.NAIR

                For Respondent  :SRI.S.CHANDRASENAN

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :16/07/2010

 O R D E R
                THOTTATHIL B.RADHAKRISHNAN
                                       &
                  S.S.SATHEESACHANDRAN, JJ.
                    -------------------------------------------
                   A.S.Nos.235 & 245 OF 1996
                    -------------------------------------------
                Dated this the 16th day of July, 2010


                             JUDGMENT

Thottathil B.Radhakrishnan, J.

1.These appeals arise from the decree in O.S.77/89 of the Sub

Court, Kottarakkara. That suit was filed by the Central Bank

of India which has filed A.S.235/96. The connected appeal

A.S.245/96 is filed by the third defendant, arrayed as

guarantor.

2.The plaintiff contended that it advanced a loan to the first

defendant for the purpose of purchasing a bus and that

defendants 1 and 2 created collateral security by deposit of

title deeds of an immovable property belonging to them and

that the third defendant, the brother of the first defendant,

was the guarantor.

AS.235/96 & 245/96
2

3.Defendants 1 and 2 filed a written statement taking the stand

that the first defendant wanted to buy a TATA Benz Bus and

the bank represented to them they could buy a ‘Ford’ vehicle

and that loan could be granted on personal security rather

than on any other collateral security. They contended that

they got a Ford vehicle which ultimately turned out to be not

worth. They pleaded that the alleged security documents

were not created and they had issued different signed blank

papers to the officers of the bank which have been utilised for

the purpose of filing the suit.

4.The third defendant, arrayed as guarantor, filed written

statement stating that he went along with his sister, the first

defendant as it was told to him that he has to sign certain

documents as a witness and he signed the documents under

that belief and he never intended to be a guarantor for the

transaction.

AS.235/96 & 245/96
3

5.The court below repelled the plea of the third defendant that

he is not the guarantor, however, found that the security

documents were not appropriately created and that there is

no equitable mortgage by deposit of title deeds. Resultantly,

the suit was decreed against defendants 1 to 3 and their

assets without giving any charge decree or for sale of the

plaint B schedule property, which, according to the bank, was

the subject matter of the mortgage.

6. In its appeal A.S.235/96, the bank challenges the decree to

the extent it refuses a decree for sale of the mortgage

properties. The third defendant has filed A.S.245/96 to the

extent the decree finds him also liable as a guarantor.

7.We may first deal with the third defendant’s appeal

A.S.245/96. Adverting to his written statement, it can be

seen that the plea raised by him was that his sister, the first

defendant, approached him and wanted him to accompany

AS.235/96 & 245/96
4

her to the bank to sign as a witness in certain documents and

that he signed the documents relied on by the plaintiff on the

belief that he is only a witness. The third defendant pleaded

that he had not offered himself as a guarantor. He, therefore,

contended that he is not liable for the plaint claim.

8.The first defendant, the sister of the third defendant, gave

evidence regarding the circumstance in which the third

defendant along with the second defendant executed the

document. DW1 had stated before the court below that she

wanted to purchase a TATA Benz bus and was prepared to

remit the price of the vehicle and offer immovable property

as security. She says that however, the Manager of the bank

told her to purchase a Ford bus. She, accordingly, says that

she agreed to the suggestion of the plaintiff’s Manager and

defendants 2 and 3 offered themselves as guarantors and it

was accordingly, that the documents were signed.

AS.235/96 & 245/96
5

9.The third defendant was examined as DW2. He gave

evidence that he had a conversion with the Manager

regarding the loan. He admitted that the terms of Ext.A3

were feasible and he signed Ext.A3 after having understood

that it is a guarantee form. Under such circumstances, the

court below found that defendants 2 and 3 had executed

Ext.A4 knowing that they were put as guarantors for the

repayment of the loan sanctioned by the plaintiff to the first

defendant.

10.We further notice that the third defendant is not an illiterate

person. He was an Engineer in the Cochin Shipyard. He had

stated in his cross examination that he would not sign

documents without reading and understanding its contents.

Though he had said before the court below that he had not

understood the purpose of the document when he signed it,

we are unable to appreciate that stand of the third defendant.

He, as already noted, had stated that there was a discussion

AS.235/96 & 245/96
6

between the parties and the Manager of the bank. We are,

therefore, inclined to take the view that the court below had

rightly appreciated the evidence and the decree passed

against the third defendant does not warrant interference.

11.Adverting to the appeal of the bank, A.S.235/96, it has to be

noted that the plea of defendants 1 and 2 in relation to the

creation of the equitable mortgage as collateral security was

that the first defendant was called upon to furnish personal

security and the defendants were compelled to sign certain

papers without revealing details of the documents.

According to defendants 1 and 2, they were unaware of the

fraud played by the plaintiff on them. They took the stand

that they have not executed any agreement and no guarantee

was furnished. The did not, however, deny the fact that they

have deposited the title deeds of the property in question

with the bank. Adverting to the documentary evidence, it can

be seen that the bank had produced the original of the

AS.235/96 & 245/96
7

documents standing in the name of defendants 1 and 2 before

the court below. The fact that they had deposited the

documents evidence the mortgage. There was also no

specific plea for defendants 1 and 2 in their written statement

that they have not created any mortgage by deposit of title

deeds. Therefore, the court below erred in refusing the

decree to be for sale of the suit properties to recover the

plaint claim and charged on the plaint B schedule property.

12.For the aforesaid reasons, A.S.235/96 is entitled to succeed

and A.S.245/96 is liable to be dismissed.

In the result,

(i) A.S.No.245/96 is dismissed.

(ii) A.S.No.235/96 is allowed modifying the decree

passed by the court below by allowing the plaintiff to

AS.235/96 & 245/96
8

recover the decree amount by sale of the plaint B schedule

property. The appellant will be entitled to costs of appeal

A.S.No.235/96 from defendants 1 and 2.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

Sd/-

S.S.SATHEESACHANDRAN,
Judge.

kkb.16/07.