High Court Kerala High Court

T.L.Sebastian vs P.V.C.Chit Fund on 28 May, 2009

Kerala High Court
T.L.Sebastian vs P.V.C.Chit Fund on 28 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 1304 of 2008()


1. T.L.SEBASTIAN, S/O.T.C.LUKOSE, AGED 60
                      ...  Petitioner
2. MARY SEBASTIAN, W/O.T.L.SEBASTIAN,

                        Vs



1. P.V.C.CHIT FUND, A FIRM REG.UNDER THE
                       ...       Respondent

                For Petitioner  :SRI.KOSHY GEORGE

                For Respondent  : No Appearance

The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :28/05/2009

 O R D E R
                           HARUN-UL-RASHID, J.
                      ----------------------------------------
                         R.S.A.No. 1304 of 2008
                      ----------------------------------------
                   Dated this the 28th day of May, 2009

                                 JUDGMENT

This Second Appeal is directed against the judgment and

decree in A.S. 89/2005 on the file of the Additional District Court

(Special) Kottayam arises from the judgment and decree in O.S. No.

479/2003 of the Principal Munsiff’s Court, Kottayam. The respondent

herein, a Chitty Company filed the suit for realisation of money. The suit

was decreed by the trial court and confirmed in appeal by the lower

appellate court with a slight modification regarding the percentage of

interest Hence this Second Appeal is filed by the defendants in the suit.

The parties hereinafter referred to as plaintiff and defendants.

2. The 1st defendant subscribed for ‘A’ class ticket in the chitty

conducted by the Jammu Tawi branch of the plaintiff firm. The sala of

the Chitty was Rs. 1 lakh having 100 instalments of Rs. 1,000/- per month.

The chitty was started on 17.2.1997. In the auction held on 18.10.1999 for

the 34th instalment the 1st defendant bid in auction through proxy and the

prized amount was Rs. 60,000/- . After complying with all other

formalities the parties entered into an agreement whereby the

defendants acknowledged receipt of Rs. 60,000/- and undertook to pay

the future intalments of Rs. 1,000/- each per instalment without default till

the termination of the chitty. As collateral security the defendants

R.S.A 1304 of 2008 -2-

deposited original pattayam No. 377 of 1986 of the Kottayam Land Tribunal

in respect of 14 Cents of land which belong to one Sri.Sebastian.

According to the plaintiff, the defendants paid subsequent instalments

upto instalment No.64 and defaulted later instalments. Hence the plaintiff

filed the suit for realisation of money.

3. The suit was resisted by the defendants contending interalia

that the amount claimed by the plaintiff is on the basis of illegal

transaction. The defendants denied the fact that the 1st defendant was a

subscriber in the plaintiff’s chitty started through it’s Jammu Tawi Branch .

They admitted that the 1st defendant was a subscriber in a chitty with a

sala of Rs. 1 lakh having 100 instalments of Rs. 1000/- per month.

According to the defendants the documents produced by the plaintiff in

the suit are not genuine and fabricated and therefore not binding on

them.

4. From the side of the plaintiff PW1 was examined and Exts. A1

to A10 were marked. DWs 1 and 2 were examined on the defendants’

side

5. According to the defendants the suit was hit by 69(2) of the

Indian Partnership Act and the same is not maintainable. The trial court

held that the plaintiff is a firm registered under the Indian Partnership Act

having its its registered Head Office at Kottayam and Branch Office at

Jammu Tawi The trial court also held that there is no merit in the

R.S.A 1304 of 2008 -3-

contentions raised by the defendants. Even before this Court the

appellants/ defendants have no case that the plaintiff firm is an

unregistered one.

6. It is not disputed that the 1st defendant subscribed a chitty

the sala of which is Rs.1 lakh having 100 instalments of Rs. 1,000/- per

month. But it is contended that the plaintiff made the defendants to believe

that the chitty is started from the plaintiff’s Head Office at Kottayam.

The trial court also noted the admission of DW1 that his signature in

Ext.A1 Thalavariola and also the fact that he executed the same at the

time of subscribing the ticket for the chitty. He also admitted his signature

in Exts. A2 to A5 documents. In Ext.A1 Thalavariyola it is specifically

stated that the foreman of the chitty is the PVC chit Funds( Branch) 29/B

Patel Nagar 1 Morh, Gandhi Nagar, Jammu Tawi having its registered

Head Office at Vicotory Buildings Kottayam-2 Kerala State. Relying on

Ext.A1 Thalavariyola the trial court found no merit in the contentions

advanced by the defendants. The contentions of the defendants that the

Chitty is not registered as per the provisions of the Kerala Chitties Act

1975, that the alleged transaction is void and opposed to public policy

and the same is hit by Section 23 of the Indian Contract Act were also

considered in detail by the trial court. After a careful consideration of the

entire evidence, facts and materials the trial court held that the plaintiff

is entitled to realise the suit amount from the defendants .

R.S.A 1304 of 2008 -4-

In appeal the lower appellate court re-appreciated the evidence

and re-analysed the facts and materials in detail and held that the

contentions raised by the defendants in the suit cannot stand. The lower

appellate court found no reasons to take a different view in the matter, but

reduced the rate of interest from18% to 12% till the date of filing of the

appeal ,and the future interest at 6%. The learned counsel for the

appellants/defendants has taken this Court’s attention to all the relevant

provisions of the Indian Partnership Act, Indian Contract Act, Evidence Act

and the Code of Civil Procedure. I find no reason to interfere with the

concurrent findings entered by the courts below The courts below rightly

answered all the technical contentions raised by the defendants. I find no

merit and no grounds in this appeal to invoke section 100 of the C.P.C .

Accordingly this appeal is dismissed.

(HARUN-UL-RASHID, JUDGE)
es.

HARUN-UL-RASHID, J.

—————————

R.S.A.No. 1304 of 2008

—————————-

JUDGMENT

28th May, 2009