High Court Kerala High Court

N. Balan vs V. Nisha on 11 October, 2010

Kerala High Court
N. Balan vs V. Nisha on 11 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 15 of 2008()


1. N. BALAN, AGED 57 YEARS,
                      ...  Petitioner

                        Vs



1. V. NISHA, D/O. BALAN NAIR,
                       ...       Respondent

2. BALAN NAIR VALLANCHERRY, AGED 66 YEARS,

                For Petitioner  :DR.K.B.MUHAMED KUTTY (SR.)

                For Respondent  :SRI.V.V.ASOKAN

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :11/10/2010

 O R D E R
                   THOMAS P JOSEPH, J.

                  ----------------------------------------

                       C.R.P.No.15 of 2008

                  ---------------------------------------

             Dated this 11th day of October, 2010

                                ORDER

Admit. This revision is in challenge of judgment of learned

Sub Judge, Koyilandy in A.S.No.26 of 2003 confirming judgment

and decree of learned Munsiff, Koyilandy in O.S.No.275 of 2000.

That is a suit filed by respondent No.1/plaintiff allegedly within

the period of three years of her attaining majority for recovery of

money based on a deposit allegedly made on 01-09-1989.

According to respondent No.1, at a time when she was a minor

her father (respondent No.2/defendant No.2) deposited

Rs.7,043.75/- with petitioner on 01-09-1989 and on 05-09-1989,

petitioner executed Ext.A1, demand promissory note in favour of

respondent No.1 undertaking to pay the said sum to respondent

No.1 with interest @15% per annum. She filed the suit allegedly

within three years of her attaining majority alleging that in spite

of Ext.A2, notice dated 09-11-2000 (served on petitioner as

proved by Exts.A2(a) and A2(b)) petitioner has failed to pay the

amount. Petitioner contended that the suit is barred by limitation

since the deposit was made by respondent No.2. Petitioner also

disputed that demand promissory note was issued in the name of

C.R.P.No.15 of 2008
: 2 :

respondent No.1. Learned Munsiff found based on Ext.A3, copy

of S.S.L.C book of respondent No.1 that the suit is instituted

within three years of her attaining majority and granted a decree

for payment of money in her favour. That was confirmed by the

learned Sub Judge in A.S.No.26 of 2003. It is contended by

learned counsel for petitioner that the suit based on Ext.A1,

demand promissory note is not maintainable since it cannot be

described as a promissory note. The document does not bear the

required stamp as on 01-09-1989 and it is not properly cancelled.

Learned counsel for respondent No.1 has supported the judgment

of appellate court confirming that of the trial court.

2. I have gone through Ext.A1, promissory note. It

contains an unconditional undertaking to pay the amount

mentioned therein on demand with interest @15% per annum.

Hence it cannot be said that Ext.A1 is not a promissory note. It is

contended that stamp affixed on Ext.A1 is 20paise denomination

which is not sufficient. Learned counsel for petitioner contends

that on 01-09-1989 the stamp liable to affixed was of 25paise

denomination. It is also contended that the stamp is not properly

cancelled and the stamp as could be distinguished from the paper

on which Ext.A1 is written is fresh which indicate that the stamp

C.R.P.No.15 of 2008
: 3 :

is later affixed. I do not find any such contention raised by

petitioner in his written statement nor has the promissory note

being challenged in the written statement for any reason

whatsoever. I find from the copy of the plaint that the suit is not

based on Ext.A1, promissory note. On the other hand the suit is

based on the original cause of action of deposit on 01-09-1989

which is not disputed by the petitioner. Hence whatever

inadequacy Ext.A1 allegedly has would not affect maintainability

of the suit as it is based on original cause of action.

3. Yet another contention advanced is that suit is barred

by limitation since the deposit was in the name of respondent

No.2 and it is not filed within the time prescribed. Petitioner did

not produce document to show that deposit was in the name of

respondent No.2/defendant No.2. In the light of Ext.A1 that

contention cannot also be accepted since admittedly that

document is in the name of respondent No.1. Hence there is no

reason to disbelieve the case and evidence of respondent No.1

that deposit was also in her name though, made by her father,

respondent No.2 at a time when she was a minor. When the

deposit was in the name of respondent No.1, the only person

connected with that deposit is respondent No.1 and she alone can

C.R.P.No.15 of 2008
: 4 :

sue for the amount. The challenge to the judgment and decree of

the courts below has to fail.

Revision fails. It is dismissed. No cost.

(THOMAS P JOSEPH, JUDGE)
Sbna/-