High Court Kerala High Court

Abraham Jacob vs South Indian Finance on 5 January, 2010

Kerala High Court
Abraham Jacob vs South Indian Finance on 5 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 871 of 1997()



1. ABRAHAM JACOB
                      ...  Petitioner

                        Vs

1. SOUTH INDIAN FINANCE,THOTTAKKADU
                       ...       Respondent

                For Petitioner  :SRI.SIBY MATHEW

                For Respondent  :SRI.R.RAMADAS

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :05/01/2010

 O R D E R

P.BHAVADASAN, J.

————————————-

AS No.871 OF 1997-E

————————————-
Dated 5th January 2010

Order

The defendant in OS No.257/90, who suffered decree

for money, based on promissory note, is the appellant. The

parties and facts are hereinafter referred to, as they were

available before the Court below.

2. The plaintiff laid the suit for a sum of Rs.30,000/-,

based on Ext.A1 promissory note dated 24.04.1987. As

per the plaint allegation, the defendant borrowed

Rs.30,000/-, promising to repay it within a stipulated

period. Pointing out that the amount was not paid, the suit

was laid.

3. The defendant, as usual, took all possible

contentions to resist the suit, including denial of execution

of promissory note. He also raised the plea of material

alteration. Based on the pleadings, necessary issues were

raised by the Court below. Evidence consists of the

AS 871/97 2

testimonies of PWs 1 and 2 and Exts.A1 to A4 from the

plaintiff’s side. From the side of defendants, Exts.B1 to

B6 were marked and DW1 was examined. On the basis

of the materials before it, the Court below held that the

plaintiff has succeeded in establishing that the amount

was actually paid to the defendant on the basis of a

promissory note. The suit was accordingly decreed. The

Judgment and the decree are assailed in this appeal.

4. The question which arises for consideration in this

appeal is whether any interference by this Court is called

for with the order of the Court below.

5. It is unnecessary to go into the facts of the case

for the reason that money was paid on the basis of a

promissory note. The defendant would say that the

signature found on the promissory note does not belong

to him. The Court below perused and compared the

signature of the defendant found in the promissory note

with his available admitted signatures in the deposition,

summons, written statement etc. and held that the

AS 871/97 3

promissory note was, in fact, executed by the defendant

himself. The Court below was also of the view that since

the defendant was a businessman, he would be aware of

the consequences of signing any blank document. It is

also found that it is supported by consideration. On a

perusal of the testimonies of PWs 1 and 2, it can be seen

that the defendant did execute the promissory note for

Rs.30,000/-.

6. It was submitted by the learned counsel for the

appellant that the signature of the appellant in the

promissory note was verified by comparison by the Court

and that is not proper and legal. It must be noticed that

the genuineness of the promissory note was found by the

Court below, not solely based on the comparison of

signatures, but also taking into consideration, other

materials as well, which were brought out in evidence.

S.73 of the Indian Evidence Act enables the Court to do

so. It is significant to notice that if he had not executed

the promissory note, he would have responded to the

AS 871/97 4

notice issued by the plaintiff, which was admittedly

received by him. The documents produced by the

defendant throw no light in the controversy involved in the

suit. He claimed that he had documents to show that he

had borrowed the amount. But, there are no materials

produced by him to show that what he claims is true.

Therefore, the Court below is perfectly justified in

decreeing the suit. The Appeal is devoid of any merit and

it is accordingly dismissed with costs.





                                 P.BHAVADASAN, JUDGE



sta

AS 871/97    5




                 P.BHAVADASAN, JJ.




                 =====================
                      AS NO.871 OF 1997

                 ========================




                             JUDGMENT



               DATED 5TH JANUARY 2010
               =======================

AS 871/97    6