High Court Punjab-Haryana High Court

Ajaib Singh vs M/S Bhullar And Brothers on 27 August, 2009

Punjab-Haryana High Court
Ajaib Singh vs M/S Bhullar And Brothers on 27 August, 2009
R.S.A.No. 3440 of 2007 (O&M)                                    1



        In the High Court of Punjab and Haryana at Chandigarh


                        R.S.A.No. 3440 of 2007 (O&M)
                        Date of decision: 28.8.2009


Ajaib Singh

                                                      ......Appellant

                         Versus



M/s Bhullar and Brothers

                                                    .......Respondent


CORAM: HON'BLE MRS. JUSTICE SABINA


Present:     Mr.Arvind Kashyap, Advocate,
             for the appellant.

             Mr.Premjit Kalia, Advocate,
             for the respondent.
                   ****


SABINA, J.

Plaintiff Ajaib Singh filed a suit for recovery, which was

dismissed by the Additional Civil Judge (Sr.Divn.) Fatehgarh Sahib

vide judgment and decree dated 12.2.2007. In appeal, the said

judgment and decree were upheld by the District Judge, Fatehgarh

Sahib vide judgment and decree dated 7.9.2007. Hence, the

present appeal.

Brief facts of the case, as noticed by the lower appellate
R.S.A.No. 3440 of 2007 (O&M) 2

Court in para Nos. 2 and 3 of its judgment, are as under:-

“2. Ajaib Singh filed main suit for recovery of

Rs.1,56,250/- against M/s Bhullar and brothers through its

propritor Kewaljit Singh on the allegations that defendant

firm is running a shop of commission agent at grain

market Khamanon under the name and style of M/s

Bhullar and brothers. That plaintiff used to sell his

produce at the defendant shop i.e. 125 quintal 30 kg. on

15.10.2002, 46 quintal 6 kg. On 22.10.2002 and 50

quintal 22 kg. on 26.10.2002. That total price of paddy

sold was Rs.1,23,032/- but defendant did not pay the

above said amount to the plaintiff. J form was issued by

the defendant. That defendant had forged the signatures

of the plaintiff on J form dated 26.10.2002. That plaintiff

is a poor farmer and illiterate. Defendant was requested

to pay the price of the paddy sold on different dates.

Instead of making payment defendant filed a false

application to the police authority against the plaintiff to

avoid payment.

3. Upon notice defendant appeared, filed written

statement and contested the claim of the plaintiff inter alia

on the grounds that the suit is not maintainable in the

present form. That plaintiff has no cause of action to file

the suit. That suit of the plaintiff is false, frivolous and
R.S.A.No. 3440 of 2007 (O&M) 3

baseless. On merits, the defendant admitted this fact that

the plaintiff sold paddy at the shop of the defendant worth

Rs.1,23,034-02 paise but on 15.10.2002 Rs.69,573-82P,

on 22.10.2002 Rs.25,574-48P and on 26.10.2002

Rs.27,885-82P were credited in the account of the

plaintiff in the account books. That plaintiff had been

visiting the shop of the defendant even after 26.10.2002

and on different dates i.e. received Rs.10,000/- on

2.11.2002, Rs.1,00,000/- on 13.11.2002, Rs.20,000/- on

14.11.2002; Rs. 2,000/- on 5.12.2002 and Rs. 8,965-98P

on 7.12.2002 and in this way Rs.1,40,965-98P was

borrowed by the plaintiff from the defendant firm up till

7.12.2002 and after adjusting the price of the paddy sold ,

Rs.17,931-96P due to this plaintiff was carried to next

year account i.e. 1.4.2003 to 31.3.2004 in the books of

accounts. Plaintiff had borrowed Rs.16,000/- on

16.4.2003; Rs.1,15,000/- on 19.4.2003 and Rs.1,48,931-

96P was due from the plaintiff up to 19.4.2003 and Rs.

26,034-04P was due as interest up to 31.3.2004. Total

payment due from the plaintiff was Rs.1,74,966/- and this

amount was carried into account of the plaintiff for the

year 2004-05 on 1.4.2004 and till date amount of interest

due from the plaintiff was Rs.38,714-96P. That defendant

firm is keeping and maintaining account books regularly.
R.S.A.No. 3440 of 2007 (O&M) 4

Accounts books are being produced in Income tax and

Sale tax department from the time to time. That plaintiff

signed entry of Rokar bahi when he received payment

from the defendant. That Rs.1,87,645-96P was due from

the plaintiff and denied all allegations of the plaintiff.”

On the pleadings of the parties, following issues were

framed by the trial Court:-

“1. Whether the plaintiff is entitled to recover

Rs.1,56,250/- along with interest on account of sale price

of paddy? OPP

2. Whether the suit is not maintainable in the

present form? OPD

3. Whether the plaintiff has got no cause of

action to file the present suit? OPP

4. Relief. “

After hearing learned counsel for the parties, I am of the

opinion that the present appeal deserves to be dismissed.

The plaintiff had filed a suit for recovery against the

defendant basing his claim that he had sold paddy to the defendant

firm worth Rs.1,23,032/- but the defendant had failed to pay the price

of paddy to him. The case of the plaintiff further was that the

defendant had forged his signatures on J-form dated 26.10.2002.

The case of the defendant, on the other hand, was that

the plaintiff had sold paddy worth Rs.1,23,034-02 paise and had
R.S.A.No. 3440 of 2007 (O&M) 5

borrowed Rs.1,40,965-98 paise during the year 2002-03 and

Rs.1,31,000/- during the year 2003-04 on different dates. It was

averred that Rs.1,87,645.96P were still outstanding against the

plaintiffs.

Both the sides led their evidence in support of their case.

The defendant proved on record entries Ex.D-1 to Ex.D-18

maintained by it in its accounts book/ledger. The plaintiff examined

PW-2 Navdeep Gupta, handwriting and finger print expert, who

examined the questioned signatures of the plaintiff on Ex.D-9 with his

standard signatures on entries Ex.D-6 and Ex.D-7. As per the

opinion of the said expert, the disputed signatures did not match with

the questioned signatures. Thus, it is evident that the plaintiff and

defendant were having dealing with each other. The defendant is

doing the business of commission agent firm and the plaintiff had

been selling his paddy crop to the defendant. The plaintiff had failed

to prove on record any J-form forged by the defendant. Rather from

the accounts book proved on record, it was evident that, in fact, the

amount was due against the plaintiff. From the opinion of the

handwriting and finger print expert, it is evident that entry Ex.D-9

does not bear the signatures of the plaintiff. Learned counsel for the

appellant has submitted that since one of the entries was found to

be forged, no reliance could be placed on the other entries proved

on record by the defendant. However, there is no force in the

submission made by learned counsel for the appellant. The other
R.S.A.No. 3440 of 2007 (O&M) 6

entries on record except entry Ex.D-9 have been duly proved by the

defendant and, in fact, there was an outstanding amount against the

plaintiff.

In these circumstances, the Courts below had rightly

dismissed the suit of the plaintiff.

No substantial question of law arises in this regular

second appeal. Accordingly, the same is dismissed.




                                            (SABINA)
                                             JUDGE
August       28, 2009
anita