High Court Karnataka High Court

Amruthreddy vs Krishna Bank on 11 February, 2010

Karnataka High Court
Amruthreddy vs Krishna Bank on 11 February, 2010
Author: N.Kumar And B.V.Nagarathna

$2262.

§:E’;v21iEc.’::.g::giv:{:g§.’fig: _;’1:.dg1:’1€::3i: arzéi decree <31" the iria} Court'.

— <.:<}m.im?;:"1.J§:;.:€§;;:*:}€;%:*g'ii. z:m_{§. {f{f{f!°=i¥(L 11h:-*:y am E:ai~:;<=3n up far
'V.'~scéz':5i§%<:3':'2£.i'£<m E::3g:%£:_h£-::r E:ii'3{§ {§fis;gt;=:}s&s€:<§ ;{” by ihiss <:{3mm<}n

* _'§ 2; gtignz €322 1",

"3
3

2’KI’i8hE3E1 (Z§1″21mcena B213′”1}«;

£+};rar1ch E\I’Et:1chaian2

Rep’ _E3y its 1-\:Ia1121gg&:r. RESPO’§\H7}EN’§”S

{By Sri.R.A.Pat:i1_, A€}v<)<*:2i1{.:§.)

This RFA fileci xmder S€Ci',i()'I'_}." 95 'lsgf '1CPC"21;;§;1it1§;t.A'
the judgrI1e.:.":i: and df?O/O0 an the fi1C;?;O’f §”h(%’g_Ci\.ri3 ;Et:V.a.ig«fi:{S3°.EDIE},
Ba-:~321\–‘akaiyelzl, pzxrtiy de{%1’e€»:i;ji’g,_t4he “:;=…;it; £01’-‘ f€?£§f§\9’Elf§? of ”
n1()n€jv*. V’ ‘-

‘i’h<~:2s<.% appczals '<:,_<:523":1'11§ c;s.r1 gfigearizlg this day,
N.KUMLAR, J. cieiivereci {.1319 £bIV1.é)wing{:.5"»._ " -.

the 4"? defenc1aI1i;

<:h22'I.ieI:gii'1g.fire jiii;£§§ni'<:;fi. 2méi"'ci'e:§(3re€: of the triai C<}urii,

which {iz:*{::ré%:5"t..h'i;v.§§'ita-if 0f the }31&1iI"1'{ZiffaS gralyed fox:

:2'. RF;:x.v:'%194go@ is; med by the §»r§;1<:.ipaE iiebigr

" ' '_v~.%§S'j;['5be:;E,E3_ iheszi appeais ar:"i:~"s@ (EU?) of 'é:§";<-3

g "

” vziyaé ‘1» 5- -‘ »e; 7- ‘ ‘

— Eiié.-;.2§£%{}£.Z}{}€},1″ «», ‘§’§’m <:§£:£1:€~:1{§2::1Es§ p:*é;spe3"{,jg *s};;'z:é;;<-f:.< <':%";:¢%:_;§*§§§%gi

The pleaintiiff bank expI21.i.m3:i ihe t:e.r:11..<5 anesi c:<3:":di':.io13s, of

the 302131 Ii1x:<:t_j0§:H': Iiabifity E10 repay 11115: 102111, f:f1c&V.VrVa3:{£:;._V_f

iI1i:er2-‘£3r ‘thé: pI'()p€I’T,i{fS. Thep1’1€1ii:.iAg);1sg;T ..–“I”:’1r:”3j “d é’ff3I§£t7I’£%,§§€1fS_A

ac:ct’::pt:ed the joint. and p(il’S()%’iéi1T_V:ie1§QiIii$7″flI%id :CI’é§3′{4€(} the
bank charge upon aéaiary. The
first defeI1dant.’$_ i;:£1rcé11asing; the
jeep of ES sanctioned

in loan L {,0 the ‘Lune of
RS.2,5Q,0QQ;f4(i .” ..vE’:.:”.iVE1§ §:1g?€3f:d by {$19 daferzdanis ta

repay ‘E.h€’1{§EiT1 21.m{$;iI:t:’iviiEi ixlterest at 38.5% quartsriy

at, t}1;;’n;z}r1tE1I},*” §}fd”;Va’§{:.I:1EIE.Ti(?I1’ii of Rs~:’5,’.7″8Gf~ with iI”i§’,€§”€:Sf. at

‘ ¢:jm;;r1i.,'{§E3,f iz§?§§§3i4€’zEII}(i”I”i’fLSg

\

,._,~'{g_ de3£é:f1{ia:1E,s; {>11 }},fi,E99E;% <3};s5:ai7uE;<:&

— :’:@C::£%$21i*jyf ‘E<:n2m E1gfE"'é;?<;':§}}€fE'E"?., $L§re*£:fg band and (}E'}1€I"

"_'"Z7é€f£T'€j2-5§§§€§.E":v' <f:':.:.::2c;%3'::":%; e::,..s':d zzvaiieéi "§E1<,=. E033": <3?"

%_,I'*=./

/'

E8
K.a1'1c}.':e and pie'-2in1'j.ff c.i0seci the suit. a<*r;_:Lmi; and that

the gait is; bad £61′ 1’1<);'1»«j::):in<:im' oi" .t1e<:e$ssa.ry pairfy in 210%'

izxzpleadixzg Sa1'1g21s}:efi:§; I'1€i*.Cé':':§§§3.I'y" p.a.rt',y.

p1ai:mii.ff has failcci to prove 'that. it, is em%it.Ie-'d

21, $1,231 of Rs.2,'274,380/– 2:u1d;n_Qé: .21E:;3.;'1?:1 of .

as ciaimecl in i'h<-.=. suit. a V

'F'. in 11319 :'1"v1v'A§r;iéfer3.cia11t§
the leamcsd 01,1nse1 £01″ihgi;At1:§3;)’€11E11i1fi§vi}§T1;Ct§Il{Zi€d that the
sigxaeature f,_«:’,jE<3'22'fgf;._'_%;i;)p1i.{:2{i.'io;1;"gveil though, the
name admittedly, he has

not .5ign<'::d7 V ;1;5p1_icte1ti01x In theae

e::iz*<:'a1n1s{:21r:r:e::3, fi1_~'34V'§f1ji"'E'E1'E '_."'COLIHZ <:0mmit;t.ed 3 -serimls

€2"r<)'r 3:1' h§)E:i1?r1'g;.,§:.h:1i: ffhésé 41" deféndani: is $1116 gguar2mt:0:°

2i:3«_.<.i§_ha% E;;:j;;;:~% E1.-:'.<I;€3(3EifIi':(§ ii_E":s3 d<;c:3;1:m~:§3t, zmqi he is liabie fa

§i§';%§¢"~?1E:e E's::é§:;3__:s;;.:;;f2«;§:.:z":"é: é':';§€§E°i§._§ wiih pmiztipai 'i3r£n<:§;;aZ_ §3:¥€:z’ 2555;

V’ <3*}i:a:r€s,:_:€:1§f_:':§='ad$ ?"i.%.:~'=3 £3212:-iae, £25 '£'2":.;2a. E25? Eiizif <:;.§'.§g;§§z:;:2.E ;3:,:r<':_E§g2s§€:E_°

J ,,%%~,,-\ /.~"«'-"';'., AA

V 3 has;remained'uiieha,'{lenged in the erossexamination.

xi}h(3., about the involvement of the 4?"

esalargf z eertihcate before the Court. In the
:eireuihist.einees, the trial Court was justified in holding
4″‘ defendant has duly executed the suit

“=_docu1n_ent, stood as guarantor and therefore, liable to

«/5; ‘v L ~

23

vakalath and other suit documents. It is to be seeri”that

D.W.-4 is a teacher and is a very clever
disputed document, i.e. in the bank
affixed his short signature
full signature to the suit doe.umelnt.sl”and
on this basis, he contends does not
tally. The signature on s~1iit:do_euments are all
short signaturestand tally with the
full signature-iv But a Careful
perusal and the letters
found are one and the same.

That apartgifis the evidence of D.Ws.2 and

standing 3. surety coupled with his

g, //|

L–/