High Court Kerala High Court

M.Thomas vs The Vysya Bank Ltd on 25 August, 2009

Kerala High Court
M.Thomas vs The Vysya Bank Ltd on 25 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 869 of 1998()



1. M.THOMAS
                      ...  Petitioner

                        Vs

1. THE VYSYA BANK LTD.
                       ...       Respondent

                For Petitioner  :SRI.S.ANANTHASUBRAMANIAN

                For Respondent  :SRI.K.K.JOHN

The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :25/08/2009

 O R D E R
                            P.Q.BARKATH ALI, J.
                        - - - - - - - - - - - - - - - - - - - - -
                               A.S.No.869 OF 1998
                    - - - - - - - - - - - - - - - - - - - - - - - - - -
                    Dated this the 25th day of August, 2009

                                  JUDGMENT

The defendant is the appellant. The suit was for recovery of the

amount due to the plaintiff bank from the defendant. The lower court

decreed the suit. The defendant challenges the said decree and

judgment in this appeal.

2. The case of the plaintiff bank as detailed in the plaint and as

testified by its branch Manager as PW1 before th lower court in brief is

this :

The defendant is a Post Master. He joined in the Investors Club

run by the plaintiff bank which deals with shares. On his request the

plaintiff bank purchased 100 shares of different companies on May 4,

1992 at a total price of Rs. 1,34,345.15. The defendant should have

paid the amount on or before June 2, 1992 which he did not do.

Thereafter, the defendant paid Rs. 50,000/- and Rs. 20,000/- . The

amounts fetched by sale of shares were also credited to his account.

Thereafter the matter was settled between the plaintiff and defendant

A.S.No.869/98 2

and defendant had agreed to pay Rs. 35,000/ in lump on or before

December 31, 1993. Rs. 8172.76 being the interest charged was

reversed and credited to the account of the defendant and only

thereafter the balance amount payable was settled at Rs.35,000/-. But

defendant thereafter paid only Rs. 13,979.60. Balance amount

including interest at the rate of 24% per Annum is claimed in the suit.

3. The appellant/defendant in his written statement before the

lower court contended and also testified as DW1 thus :

It was the defendant’s son who placed the order for

purchasing the shares. Initially the bank informed him that the shares

are not available. Thereafter they purchased the shares and tried to

harass the defendant. Thereafter, it was agreed that on receipt of

purchase value of shares, the bank will relinquish their claim for

interest. The amount already paid by the defendant and the amount

obtained by sale of shares were agreed to be adjusted. If those amounts

are adjusted, Rs. 6148/- is due to the defendant from the plaintiff bank.

4. Bank filed a replication denying the allegations in the

written statement. On the side of the plaintiff bank, the Branch

A.S.No.869/98 3

Manager was examined as PW1 and he produced Exts.A1 to A8 before

the lower court. Defendant was examined as PW1 and he produced

Exts.D1 and D2. The lower court on an appreciation of evidence

upheld the claim of the bank and decreed the suit as prayed for with

costs. The defendant has now come up in appeal.

5. The only question which arises for consideration is whether

the decree and judgment of the lower court can be sustained ?

6. The learned counsel for the appellant/defendant argued that

plaintiff bank purchased the shares against his orders, that he has not

agreed to settle the matter for Rs. 35,000/- and that the agreement was

to sell the shares and adjust that amount towards the amount due from

him.

7. The specific case of the defendant was that it was his son

who placed the orders for purchasing the shares, that bank informed

him that no shares are available and thereafter the bank purchased the

shares. But except the interested version of DW1 there is complete

absence of evidence on the side of the defendant to prove the above

aspect. The son of the defendant was not examined as a witness on his

A.S.No.869/98 4

side to show that it was him who placed the orders for purchasing the

shares. There is nothing on record to show that it was not in

accordance with his directions that the bank purchased the shares.

There is also no evidence to show that bank informed him that shares

were not available. That being so, the lower court is justified in

rejecting the above contentions of the appellant.

9. It is the admitted case that the parties entered into a

compromise before the filing of the suit. According to the plaintiff, the

defendant agreed to pay Rs. 35,000/- in full discharge of the amount

due to the bank and to pay the amount on or before December 31, 1993.

The defendant as DW1 would say that the agreement was that on

payment of purchase value of shares, the plaintiff bank would

relinquish its claim for interest and if that amount is adjusted,

Rs. 6148/- is due to him from the bank. There is no evidence adduced

other than the interested version of DW1 to show that the settlement

was as stated by DW1. On the other hand, the statement of accounts

Exts.A2 produced by the plaintiff bank shows that as on 31/03/1993,

total amount due from the defendant was Rs. 43,172.76. After

A.S.No.869/98 5

deducting the interest reversed amounting to Rs. 8172.76, the balance

amount due from the defendant comes to Rs. 35,000/- which probablise

the case of the plaintiff bank that the defendant agreed to pay

Rs. 35,000/- in full discharge of the amount due from him to the bank.

Therefore, the lower court is right in accepting the case of the plaintiff

on this aspect. I have gone through the evidence adduced by both

parties before lower court. I am of the view that lower court is

perfectly justified in believing the evidence of PW1 and rejecting the

evidence of DW1 and decreeing the suit.

10. There is another aspect. The plaintiff bank has claimed

24% interest from April 1, 1993 onwards which appears to be

excessive. That apart, there is also some latches on the part of the

plaintiff bank in purchasing the shares. The plaintiff bank did not

adhere to the conditions laid down in the guidelines issued by them i.e.

depositing 50% of the purchase value of the shares by the subscriber.

Therefore, I feel that interest at the rate of 18% per Annum from

April 1, 1993 till the date of suit and interest at the rate of 6% thereafter

would be just and proper.

A.S.No.869/98 6

In the result, the appeal is allowed in part. The decree of the

lower court is modified to the effect that the plaintiff is granted a

decree for recovery of Rs. 21,020/- being the principal amount with

interest at the rate of 18% per annum from April 1, 1993 till the date of

suit i.e. 31st May 1998 and thereafter interest at the rate of 6% per

annum from the date of suit till the date of decree and future interest at

the same rate from the date of decree till realisation. In the

circumstances, both parties shall bear their own costs.

P.Q.BARKATH ALI
JUDGE

sv.

A.S.No.869/98 7