High Court Punjab-Haryana High Court

Bant Singh vs Charanjit Kaur on 13 July, 2009

Punjab-Haryana High Court
Bant Singh vs Charanjit Kaur on 13 July, 2009
RSA No.2533 of 2009                                       (1)

       IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                       CHANDIGARH

                                       RSA No.2533 of 2009
                                       Date of Decision: 13.7.2009

Bant Singh                                          ......Appellant

              Versus

Charanjit Kaur                                      .......Respondent

CORAM: HON’BLE MR. JUSTICE HEMANT GUPTA.

1. Whether Reporters of local papers may be allowed to see the judgment?

2. To be referred to the Reporters or not?

3. Whether the judgment should be reported in the Digest?

Present: Shri J.S. Chahal, Advocate, for the appellant.

HEMANT GUPTA, J. (Oral).

The defendant is in second appeal aggrieved against the

judgment and decree passed by the Courts below, arising out of a suit for

recovery of Rs.1,20,000/- as principal amount on the basis of pronote dated

23.12.1997.

Both the Courts have recorded a concurrent finding of fact

regarding due execution of the pronote by the appellant. The Courts below

have relied upon statement of PW2-Karam Singh, an attesting witness, who

has deposed that he knows the parties and the defendant-appellant borrowed

a sum of Rs.1,20,000/- from plaintiff-Charanjit Kaur on 23.12.1997 with the

promise to repay the same together with interest @ 2% per month. The

contents of the pronote were read over and the same were thumb marked by

the defendant after admitting the same to be correct. He also deposed that
RSA No.2533 of 2009 (2)

the money was given and taken in his presence. PW3-Gurcharan Singh, is

another witness, who deposed on the same lines as Karam Singh.

Learned counsel for the appellant has vehemently argued that

the thumb impressions on the pronote were found to be not comparable by

the Finger Prints Expert and that the scribe is a school boy, who has not

been examined. Therefore, the finding recorded by the Courts below that the

appellant executed the pronote and receipt, is not sustainable.

The arguments raised are in the realm of re-appreciation of

evidence. Even otherwise, the evidence of expert is only a corroborative

evidence and not conclusive. Once the attesting witnesses of the pronote

and the receipt have categorically deposed on oath in Court regarding

execution of the pronote and the passing of the consideration, therefore,

even if the thumb impressions are not comparable, it does not raise any

substantial question of law. For the same reason, the testimony of scribe is

not relevant when the attesting witnesses have deposed in favour of the

execution of the decree and passing of the consideration.

Findings of fact recorded by the Courts below are sought to be

disputed by re-appreciation of evidence. The findings recorded do not give

rise to any substantial question of law in the present appeal.

Hence, the present appeal is dismissed.

(HEMANT GUPTA)
JUDGE

13-07-2009
ds