High Court Kerala High Court

Alice vs John @ Joy on 14 October, 2009

Kerala High Court
Alice vs John @ Joy on 14 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 335 of 1997(8)



1. ALICE
                      ...  Petitioner

                        Vs

1. JOHN @ JOY
                       ...       Respondent

                For Petitioner  :SRI.BECHU KURIAN THOMAS

                For Respondent  :SRI.C.J.JOY

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

 Dated :14/10/2009

 O R D E R
                       HARUN-UL-RASHID,J.
               -----------------------------
                 A.S.NOS.335 OF 1997 & 456 OF 1998
                -----------------------------
            DATED THIS THE 14TH DAY OF OCTOBER, 2009

                             JUDGMENT

These appeals arise out of the judgment and decree in

O.S.Nos.38/95 and 505/94 respectively on the file of the Sub

Court, Pala. The parties in both the suits are same. The suits

were filed for realisation of money based on Ext.A1 promissory

note. The trial court decreed the suit with costs in O.S.No.38/95.

The plaintiff was given a decree to realise a sum of Rs.56,755/-

with future interest at the rate of 12% per annum on the principal

sum of Rs.42,925/- from the date of suit till realisation. A decree

for permanent prohibitory injunction was also passed restraining

the defendant from felling and removing the standing timber

trees in the plaint schedule property till the amount with interest

is paid to the plaintiff. O.S.No.505/97 was decreed allowing the

plaintiff to realise a sum of Rs.66,466/- with interest at the rate of

-2-
A.S.Nos.335/97 & 456/98

6% per annum from the date of suit till its realisation of the

amount with costs. Aggrieved by the respective decrees and

judgments passed in the said suits, the defendant has come up in

appeal. The parties hereinafter referred to as plaintiff and

defendant as in the suits.

2. O.S.No.38/95 was filed stating that on 30/3/1991 the

defendant executed a promissory note for the value received in

favour of the plaintiff agreeing to pay on demand a sum of

Rs.42,925/- with interest at 12% per annum. According to the

plaintiff, in spite of repeated demands, the defendant failed to

repay the amount. Hence the suit. Connected suit O.S.No.505/94

was also filed more or less on the same set of facts. The date of

execution of the promissory note in that suit is 1/3/1991.

3. Defendant denied the execution of promissory note

on the dates alleged by the plaintiff in the respcctive suits and

further contended that she did not receive any money from the

plaintiff and therefore she is not liable to pay the amount

claimed. It is also contended that promissory note is a fabricated

-3-
A.S.Nos.335/97 & 456/98

document fraudulently created by the plaintiff with the intention

of causing harm and injury to the defendant and it is devoid of

any consideration.

4. The evidence consists of oral testimonies of the

plaintiff and one attesting witness, who were examined as PWs.1

and 2 and Exts.A1 to A4 were marked on the side of the plaintiff.

The Defendant was examined as DW1 and attesting witnesses

were examined as DWs.2 and 3 and Exts.B1 to B1(a) and B2

were marked on the side of the defendant. In O.S.No.505/94 the

plaintiff and defendant examined the very same witness and

Exts.A1 and A2 were marked. The trial court framed the very

same issues in the light of the contention.

5. According to the plaintiff, Ext.A1 in both the suits is

the promissory note executed by the defendant in favour of the

plaintiff and that the defendant received considerations stated in

the respective promissory notes. Plaintiff tendered evidence as

PW-1 testifying that the allegation of the defendant that the

promissory note is a fabricated one was put forward to evade

-4-
A.S.Nos.335/97 & 456/98

payment, since the husband of the defendant, who is the lst

witness to the promissory note, is no more. He also testified

before the court that Ext.A1 in the respective cases is the pro

note executed by the defendant on the respective dates pleaded in

the plaint. PW-2 is an attesting witness to Ext.A1. He is the

brother of the plaintiff. The other two witnesses to Ext.A1 are

Varkey Kurian and one Mathew. Varkey Kurian is the husband

of the defendant and Mathew is a person who has got long

association with the defendant and her family. It is the plaintiff’s

case that the amount was paid to the defendant at the instance of

his brother, who was examined as PW-2. The plaintiff testified

that his brother PW-2 and the husband of the defendant are in

good terms and it was at his instance the amount happened to be

paid to the defendant. The husband of the defendant had a very

active role in the transaction and in fact the amount was

received by the husband of the defendant and the defendant

executed Ext.A1 pro note. The attesting witness PW-2 testified

that Ext.A1 was signed by him at the Office of the Advocate at

-5-
A.S.Nos.335/97 & 456/98

Erattupetta, that at the time when he signed Ext.A1 pro note

PW1, DW2 and the husband of the defendant were also present.

At the same time, DW2, who is also an attesting witness, testified

before the court below that he has not seen DW1 executing

Ext.A1 or receiving any amount on the respective dates. Since

the execution of Ext.A1 was denied, the court below analysed the

oral evidence tendered by the parties and also compared the

admitted signature of DW1 in his deposition, vakalath, written

statement and the objection to the attachment application with

that of the signature in Ext.A1. The court below opined that the

signatures of the defendant in Ext.A1 and in the compared

documents are one and the same.

6. Apart from contending that promissory notes are

fabricated documents and that the defendant has not received any

amount, no reasons or circumstances were stated in the written

statement for the fabrication of two promissory notes by the

plaintiff in the name of the defendant. I have gone through the

written statement filed by the defendant.

-6-
A.S.Nos.335/97 & 456/98

Except stating that the promissory notes are fabricated

documents, there is no pleading in the written statement

explaining any circumstances on the part of the plaintiff for

fabricating two promissory notes. The specific reason stated by

the plaintiff is that he insisted for execution of promissory notes

by the defendant because her husband had so many debts. When

DW-1 was examined, she was not in a position to testify that her

husband has no debts to clear and she has given evasive answers

to the questions put to her. When examined as DW-1, she

testified that she has no idea about the extent of the property

owned by her husband nor she is aware of the extent of the

property, which her husband had sold and as to whether her

husband had any financial transactions with PW1. She was not in

a position to deny the transaction between the plaintiff and her

husband. The very case set up by the plaintiff is that the amount

was borrowed for meeting the needs of her husband.

7. The learned counsel for the appellant contended that

PW-2 is the brother of the plaintiff and therefore his evidence

-7-
A.S.Nos.335/97 & 456/98

cannot be acted upon being interested testimony. I have already

stated that the evidence in this case would go to show that PW-2

and the husband of the defendant are closely known to each

other, that the husband of the defendant approached the plaintiff

and in fact he was introduced by his own brother and the

transaction was entered into between the plaintiff and the

husband of the defendant in the presence of plaintiff’s brother. He

is the only witness to Ext.A1 available for examination. The

other witness is the husband of the defendant who died on

4/9/1991. The 3rd witness Mathew is a person, who is doing his

business in the property belonging to the defendant’s family and

he told the plaintiff that he is unable to testify before the court as

his witness. Therefore, the only person, who can speak about the

transaction is the brother of the plaintiff, who was examined as

PW-2. I do not think that there is anything wrong in placing

reliance on the testimony of PW-2. PW-2 has given evidence

that he knew the husband of DW1 for about 25 years, that the

husband of DW1 approached him for money for the purpose of

-8-
A.S.Nos.335/97 & 456/98

avoiding an attachment, that the husband of DW1 told him that it

would be repaid within one month and that PW1 agreed to pay

the amount, if a promissory note is executed by DW1. In this

connection it is relevant to note that the plaintiff as PW1 also

testified that the husband of DW1 agreed to give a promissory

note executed by DW1, that the promissory note was obtained

from DW1, since her husband had other debts and that at the time

when Ext.A1 was executed, the husband of DW1, PW1 and PW2

were present. PW2, the brother of the plaintiff, testified that he

happened to be an attestor to Ext.A1, because it was at his

instance money was paid by PW1. The trial court believed the

evidence of PWs.1 and 2. The trial court observed that since

PW2 is an attestor to Ext.A1 and he has explained the

circumstances under which he happened to be an attestor to

Ext.A1, the evidence of PW2 cannot be discarded solely for the

reason that he is the brother of PW1.

8. The trial court also examined the credibility of DW2,

who is the 3rd attestor to Ext.A1. He testified before the court

-9-
A.S.Nos.335/97 & 456/98

below that he signed Ext.A1 as told by PW1 and that he knew

the payment in relation to a transaction of 1986-87 and that at

that time PW1 and the husband of DW1 were also present. The

trial court noted that DW1 has no case that there was payment of

any money in 1986-87 to her by PW1 and that no document was

executed during that period attested by DW-2. The trial court

disbelieved DW2 and held that there is every reason to come to a

safe conclusion that DW2 is swearing falsehood before the court

in order to support DW1.

9. From the evidence tendered by the parties, I find that

Ext.A1 promissory notes were executed by DW1 in favour of

PW1 on the respective dates, after receiving the consideration.

Therefore, the plaintiff is entitled to realise the amount claimed in

the plaint with interest at the rate of 12% per annum from the

date of suit till its realistion from the defendant and from her

assets.

10. The trial court also examined the evidence on record

in detail and concluded that Ext.A1 promissory notes were

-10-
A.S.Nos.335/97 & 456/98

executed by the defendant after receiving consideration. The trial

court examined, analysed and discussed the evidence and other

attendant circumstances in detail and reached the conclusion that

the plaintiff is entitled to the relief as sought for in both the suits.

I do not find any reason to interfere with the judgment and decree

passed by the trial court.

In the result, the appeals fail and accordingly they are

dismissed with costs.

HARUN-UL-RASHID,
Judge.

kcv.

-11-
A.S.Nos.335/97 & 456/98

HARUN-UL-RASHID,J.

————————–

A.S.NOS.335 of 1997 &
A.S.NO.456 OF 1998 D

————————–

JUDGMENT

14th October, 2009