High Court Madras High Court

Central Bank Of India vs Korampallam Milk Producers’ on 19 October, 2011

Madras High Court
Central Bank Of India vs Korampallam Milk Producers’ on 19 October, 2011
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

DATED: 19/10/2011

CORAM
THE HONOURABLE MR.JUSTICE G.RAJASURIA

Appeal Suit No.792 of 1993

Central Bank of India,
Tuticorin Branch,
through its Branch Manager.  .. Appellant/Plaintiff

Vs.

1.Korampallam Milk Producers'
	Co-operative Society,
  through its President,
  Devayirakka Nadar,
  Son of Abraham Nadar,
  Korampallam.
2.Daweed Nadar
3.Shanmugavel Thevar
4.Ponnumuthu Nadar
5.Raja Pandian
6.Tuticorin Co-operative
   Milk Supply Society Ltd.,
  through its President.   .. Respondents/Defendants

Prayer

The Appeal Suit has been filed under Section 96 of the Code of Civil
Procedure, against the judgment and decree dated 28.06.1990 made in O.S.No.143
of 1985 on the file of the Subordinate Judge, Tuticorin.

!For Appellant 	 	... Mr.G.Sridharan
			    for Mr.T.M.Hariharan				
^For Respondents 2 and 6... No Appearance
For Respondents 1,
3 to 5			... Died

:JUDGMENT

This Appeal Suit is focussed by the original plaintiff animadverting upon
the judgment and decree dated 28.06.1990, in O.S.No.22 of 1998 by the learned
Subordinate Judge, Tuticorin.

2. The parties, for sake of convenience, are referred to hereunder
according to their litigative status and ranking before the trial Court.

3. Broadly but briefly, narratively but precisely, avoiding discursive
delineation, the germane facts would run thus:

The plaintiff being a nationalised Bank filed the suit for recovery of
money seeking the following reliefs:

“(a) directing that the defendants to pay the plaintiffs a sum of
Rs.46,294.60 with interest at 12.5% from 14.07.1985 till date of decree and
subsequent interest thereafter at 12 1/2% till realisation;

(b) directing that the defendants do pay the plaintiffs the cost of the
suit;

(c) and awarding such other relief or reliefs that this Hon’ble Court may
deem fit to grant under the circumstances of the case.”

4. The defendants 4, 7 and 8 resisted the suit by filing a written
statement. The 10th defendant filed a written statement separately. Whereupon,
relevant issues were framed.

5. During the trial on the side of the plaintiff, P.W.1 was examined and
Exs.A.1 to A.9 were marked. On the side of the 10th defendant Ex.B.1 was marked.
No oral evidence was adduced on the side of the defendants.

6. Ultimately, the trial Court decreed the suit as against defendants 1,
4, 5, 7 and 8 and as against the 10th defendant, the suit was dismissed on
merits. During the pendency of the suit, the defendants 2, 3, 6 and 9 died and
their legal heirs were not added.

7. Being aggrieved by and dissatisfied with the dismissal of the suit as
against the 10th defendant, the present Appeal Suit has been filed on various
grounds by the original plaintiff, namely the Bank.

8. The learned counsel for the plaintiff reiterating the grounds of appeal
would submit that as per tripartite agreement, Ex.A.9, the 10th defendant being
the institution responsible for collecting milk from defendants 1 to 9 and
selling the same and paying the money in discharge of the loan, which the first
defendant had availed from the bank, had not discharged its liability. The trial
Court has erroneously held that in ink, in the type written plaint a sentence
was added as though the 10th defendant was liable to discharge the loan. The
trial Court also wrongly observed that P.W.1 was not competent to speak about
the 10th defendant’s liability as he was not working as Manager in the plaintiff
bank at the relevant point of time. P.W.1, who is an official of the plaintiff
Bank, is competent to speak on behalf of the bank based on records. Accordingly,
he prays for setting aside the portion of the judgment and decree in dismissing
the suit as against the 10th defendant and for decreeing the suit as against the
10th defendant and thereby making it liable along with others to discharge the
decreetal debt.

9. The point for consideration is as to whether the trial Court was
justified in holding that the 10th defendant’s liability was not established by
the plaintiff, despite marking Ex.A.9?

10. P.W.1 is an official of the plaintiff bank, who is competent to depose
before the court based on records and no personal knowledge is needed to depose
about the facts of the loan having been lent in favour of the defendants by the
Bank and also about the execution of the documents by the debtor. In fact, the
10th defendant did not examine anybody on its behalf to torpedo and pulverize
the deposition of P.W.1. In fact the written statement of the 10th defendant is
vague as vagueness could be and it is cryptic. A mere poring over and perusal of
the written statement of the 10th defendant would indicate and exemplify that
there was no challenge to Ex.A.9 and in such a case, the trial Court was not
justified in simply exonerating the 10th defendant from its liability.

11. The learned counsel for the appellant has drawn the attention of this
Court to various portions of the records available before this Court and
implored and entreated that the Bank lent loan only on accepting the tripartite
agreement – Ex.A.9, whereby the 10th defendant undertook to pay the dues payable
to the bank under the loan. It is not the case of the 10th defendant that the
milk was not supplied by defendants 1 to 9 to the 10th defendant, that no money
was due in favour of the defendants 1 to 9 and that consequently, the 10th
defendant was not able to deposit the amount in the bank.

12. A bare perusal of the judgment of the trial Court would display and
demonstrate that the trial Court observed that the liability of the 10th
defendant under the tripartite agreement was found inserted in the plaint in
ink, but not in Ex.B.1, the copy of the plaint served on the 10th defendant.
Whether the liability of the 10th defendant was found recorded in ink or type
written, the legal consequences of the same has to be seen. In Ex.B.1, the copy
of the plaint served on the 10th defendant, no doubt the insertions made in ink
as found in the original plaint, were not found incorporated in the cause of
action paragraph and that it does not mean that it is fatal to the claim of the
plaintiff, because in the written statement, understanding the scope of the case
as against the 10th defendant such a statement was made. Over and above that
Ex.A.9 is not pleaded to be a forged and fabricated one. Hence, in such a case
the presumption contemplated under illustration (e) to Section 114 of the Indian
Evidence Act is also available in favour of Ex.A.9, which is a public document
emerged at the instance of public officials, in the discharge of their duties as
public servants. In such a case, the trial Court is wrong in simply dismissing
the suit as against the 10th defendant.

13. In the result, the point for consideration is decided to the effect
that the trial Court was wrong in dismissing the suit as against the 10th
defendant based on the alleged grounds set out in paragraph No.7 of the judgment
of the trial Court. Accordingly, that portion of the judgment exonerating the
10th defendant, is set aside and the 10th defendant, is jointly and severally
liable to discharge the actual debt along with the other judgment debtors as per
the decree passed by the trial Court. On balance, the Appeal Suit is allowed
with costs.

sj

To

1.The Subordinate Judge,
Tuticorin.