High Court Kerala High Court

Chinnamma vs Sabeer.T.M on 12 January, 2010

Kerala High Court
Chinnamma vs Sabeer.T.M on 12 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 25 of 2010()


1. CHINNAMMA, W/O. SKARIA, VALAVATHIL HOUSE
                      ...  Petitioner
2. JOMON, S/O. SKARIA, OF DO.  NOW IN DO.
3. JIJO, S/O. DO. OF DO. IN DO.  DO.
4. JOYS, S/O. DO OF DO.  IN DO.  DO.

                        Vs



1. SABEER.T.M, S/O. MYTHEEN,
                       ...       Respondent

                For Petitioner  :SRI.K.JAYAKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :12/01/2010

 O R D E R
                       THOMAS P JOSEPH, J.

                  ----------------------------------------

                        R.S.A.No.25 of 2010

                  ---------------------------------------

               Dated this 12th day of January, 2010


                              JUDGMENT

The second appeal arises from concurrent finding entered by the

courts below as to the existence of a legally recoverable debt and a

consequent decree passed in favour of the respondent. According to

the respondent, Skaria predecessor-in-interest of the appellants

borrowed Rs.95,000/- from him on 20-08-2005 at his residence and

issued a post dated cheque dated 20-08-2007 (Ext.A1) for the sum of

Rs.95,000/- with a promise that the borrower will make arrangements

for honouring the cheque on its presentation in the drawee bank on

the due date. On believing the assurance made by the said Skaria,

respondent advanced Rs.95,000/- by way of loan and accepted the

cheque. On 13-02-2006 Skaria died. Following that, appellants who

are his legal representatives requested the respondent to prolong

presentation of the cheque till the due date. Accepting that he

presented the cheque on the due date but to be told that the cheque

cannot be honoured as the account was closed. It is also the case of

respondent that appellants who inherited 40.47 ares from the

deceased Skaria fraudulently transferred that property to one Shameer

as per assignment deed No.1141 of 2006 dated 24-08-2006 a copy of

which is marked as Ext.A4 and making use of the sale proceeds they

R.S.A.No.25 of 2010 2

purchased another item of land as per sale deed No.6713 of 2006

dated 11-12-2006, a copy of which is marked as Ext.A5. Ext.A2 is the

memo and Ext.A3 is the intimation received from the drawee and

collecting banks showing that the cheque was dishonoured as account

was closed. Respondent sued the appellants for recovery of the

amount with interest to be realised from the assets of the deceased

Skaria in the hands of the appellants. Appellants claimed that they

have no information about the alleged loan transaction between

respondent and Skaria. Skaria had borrowed money from one Baby

(DW2) and Saji. That liability was discharged by the appellants after

the death of Skaria. One Babu claiming that he has signed the blank

cheques of Skaria with him has been threatening the appellants after

his death. It is contended that respondent may have misused the

cheque for and on behalf of the said Babu. They denied that the

property belonging to Skaria was sold to defraud the respondent.

According to them sale proceeds were used for discharging the

liabilities of Skaria. The property referred to in Ext.A5 was purchased

making use of the compensation received by a relative of appellant

No.1 for the injury the relative suffered in a motor accident. Hence,

that property is not liable for the debts of Skaria. In the trial court

respondent gave evidence as PW1 and proved Exts.A1 to A3. He

asserted that Skaria had borrowed Rs.95,000/- from him on 20-08-

R.S.A.No.25 of 2010 3

2005 and issued Ext.A1, cheque. Appellant No.3/defendant No.3 gave

evidence as DW1. DW2 is said to be one of the creditors of deceased

Skaria. He claimed that Skaria had borrowed Rs.50,000/- from him and

that liability was discharged by the appellants after the death of Skaria

paying Rs.40,000/-. Courts below found in favour of the transaction

pleaded by the respondent. Courts below were of the view that there

is no denial of the transaction pleaded by the respondent since the

plea of appellants is only one of ignorance about the alleged

transaction. It was found that the property as per Ext.A5 was

purchased making use of proceeds of sale as per Ext.A4 and hence the

property covered by Ext.A5 is answerable for the debts of Skaria.

Accordingly decree was granted. First appellate court has confirmed

the finding and judgment and decree. That is under challenge in the

second appeal. The substantial questions of law urged are that in so

far as the cheque was presented after the death of Skaria on 13-02-

2006 there was no valid presentation of the cheque and hence the

dishonour of the cheque could not have presented a valid cause of

action for the respondent. Hence the suit must fail on that account. It

is further contended that the courts below are legally and factually

wrong in concluding that there was a transaction between respondent

and deceased Skaria as claimed by the former. The improbability in

the case was not taken into account by the courts below. Yet another

R.S.A.No.25 of 2010 4

question raised is that the courts below went wrong in fastening

liability on the property acquired by the appellant as per Ext.A5.

2. So far as proof of transaction pleaded by the respondent is

concerned, in para 3 of the plaint (copy of which learned counsel has

given me for perusal) it is specifically stated that on 20-08-2005 Skaria

had borrowed Rs.95,000/- from the respondent at the residence of the

latter and issued a post dated cheque dated 20-08-2007 (Ext.A1). It is

also stated in para 3 of the plaint that Skaria had made the respondent

believe that the cheque when presented will be honoured and based

on that assurance the money was lent. The reply for those averments

comes in para 5 of the written statement. There it is stated that

appellants have no information about the averments in para 3 of the

plaint. It is also stated that appellants have no information about the

transaction referred to in para 3 of the plaint between the respondent

and deceased Skaria. Denial in para 5 of the written statement is only

regarding the case of respondent that at the time of the impugned

transaction appellant No.1 also was present. True, appellants denied

that statement. But that does not amount to denial of the transaction

pleaded by the respondent in para 3 of the plaint. Learned counsel for

the appellants would contend that in so far as appellants were not

parties or witnesses to the alleged transaction they could only plead

ignorance of the transaction. I am unable to accept that contention.

R.S.A.No.25 of 2010 5

Order 8 Rule 5 of the Code of Civil Procedure (for short, “the Code”)

does not differentiate between a defendant who had allegedly taken

part or witnessed the transaction and a defendant who had only

information about that. The statement in the written statement that

appellants are not aware of the transaction pleaded in the plaint, in my

view does not amount to a denial, not to say about the specific denial.

In such a situation, averment in the plaint must deemed to have been

admitted as held by the Supreme Court in Jahuri Sah and Ors. Vs.

Dwarika Prasad Jhunjhunwala & Ors (AIR 1967 SC 109). There it

has been held that to say the defendants have no knowledge of a fact

pleaded by the plaintiff does not tantamount to a denial of existence of

the fact, not even an implied denial. The courts below therefore are

correct in observing that there was no specific denial of the transaction

and hence that amount to its admission.

3. The judgment and decree of courts below do not stand on

that footing alone. There is the evidence of respondent as PW1 about

the transaction. In support of the evidence he has also produced

Exts.A1 to A3. True, appellants have a contention that since Ext.A1

was presented after the death of the drawer, there is no valid

presentation and hence there is no valid dishonour also. Assuming so,

Ext.A1 can be taken as a document supporting the cases of the

respondent. Leaving aside the question of availability presumption

R.S.A.No.25 of 2010 6

under section 118(a) of the Negotiable Instruments Act there is the

evidence of respondent as PW1 which gets corroboration from Ext.A1.

Along with this is the added circumstance that appellants have no

specific denial of transaction.

4. What learned counsel described as improbability is that

though the alleged transaction was on 20-08-2005, Ext.A1 is dated 20-

08-2007 ie. two years after the transaction. It is also contended by

learned counsel that it is quite unlikely that such a long period would

be provided for presentation of the cheque and at any rate the version

of the respondent that after the death of Skaria on 13-02-2006

appellants had requested the respondent to prolong presentation of

the cheque till the due date cannot be believed. I am unable to accept

the contention that giving a period of two years for presentation of the

cheque (ie for repayment of the loan) is so improbable a thing that in

the circumstances it must be taken as something equivalent to near

impossibility. The period of two years given, I am not inclined to think

affected the veracity of evidence given by PW1. Courts below on the

evidence found in favour of the transaction. That being a finding of

fact based on evidence and circumstances involved no substantial

question of law.

5. Then the next question urged is whether in the particular

facts of the case a suit could laid on the dishonoured cheque and

R.S.A.No.25 of 2010 7

hence it should fail. There again the contention is that the cheque was

presented after the death of the drawer and hence it cannot be treated

as a valid cheque after the death of the drawer. Learned counsel has

invited my attention to para 11 of the plaint where it is stated about

the cause of action. It is stated that cause of action (for the suit) arise

on 13-02-2006 when the appellants inherited the property of deceased

Skaria consequent to his death on that day, on 20-08-2007 the date of

the cheque, on 10-10-2007 when the cheque was dishonoured and

thereafter when respondent demanded repayment of the amount and

that was denied. It is true that in para 11 of the plaint one of the dates

mentioned as giving cause of action to the respondent is the due date

of Ext.A1 and its dishonour. But, the cause of action was not confined

to those date alone. 13-02-2006 date of death of Skaria on which day

appellants inherited his property and hence the property became liable

for his debt along with the date from 20-10-2007 onwards when in

spite of demand made by respondent, appellants failed to pay the

amount also constituted cause of action as pleaded in para 11 of the

plaint. On the question whether the suit is based on dishonour of

cheque or is on the original cause of action its is apposite to refer to

para 3 of the plaint where it is stated about the transaction of lending

and borrowal on 20-08-2005, the issue of the cheque which as per

averments in the plaint comes consequent to the borrowal and the

R.S.A.No.25 of 2010 8

offer made by the deceased Skaria to pay the amount on the due date.

Reading the plaint averment as a whole I am unable to accept the

contention of learned counsel that the suit is based on the dishonour

of the cheque, there is no valid presentation of the cheque due to the

death of Skaria and hence the suit has to fail.

6. What remained for consideration is whether the courts

below are legally correct in fastening liability on the property covered

by Ext.A5. DW2 is examined to show that after the death of Skaria

appellants discharged the liability created by Skaria in his favour by

paying Rs.40,000/-. He claimed that it is as per a demand promissory

note that Skaria had borrowed Rs.50000/- from him and that appellants

discharged that liability and the demand promissory note was returned

to them. But that document is not produced. What is available is only

his interested version on which the courts below did not place much

reliance on. It is seen that property belonging to deceased Skaria was

sold by the appellants on 28-06-2006 as per Ext.A4. The consideration

received as per Ext.A4 was Rs.70,000/- apart from the advance of

Rs.50,000/- already received by deceased Skaria. Even if it is accepted

Rs.40,000/- out of the sale consideration of the Rs.70,000/- was paid to

DW2 still there remained Rs.30,000/- with the appellants being part of

the sale consideration as per Ext.A4. But the version of appellants is

that Ext.A5, property was purchased making use of compensation

R.S.A.No.25 of 2010 9

awarded to and received by a relative of appellant No.1 from the Motor

Accidents Claims Tribunal. Appellant No.1 who is a said to have taken

that amount is not examined, not to say that the relative is also not

examined. Thus, there is no evidence to show that the source of

consideration for purchase of Ext.A5 property came from elsewhere as

claimed by the appellants. It is in the above circumstances that courts

below found that Ext.A5 property is purchased by the appellants

making use of the consideration obtained by sale of property they

inherited from Skaria and hence debt of Skaria is liable to be satisfied

from the said property. On going through the judgments under

challenge and hearing learned counsel for appellants I do not find any

substantial question of law involved in this appeal deserving its

admission. However, having regard to the facts and circumstances

appellants are granted three months time from today to discharge the

liability.

Resultantly the second appeal fails and it is accordingly

dismissed in limine.

THOMAS P JOSEPH,

JUDGE

Sbna/