High Court Karnataka High Court

Farouk Yusuff vs State Bank Of Mysore on 15 September, 2010

Karnataka High Court
Farouk Yusuff vs State Bank Of Mysore on 15 September, 2010
Author: S.N.Satyanarayana
1
IN THE HIGH COURT OF KARNATAKA, BANGALORE

DATED THIS THE 15'1"" DAY OF SEPTEMBER 2010

BEFORE
THE HONBLE MR. JUSTICE S.N. SATYANARAYPEEA

R.F.A. No. 679/2001 (MON)
BETWEEN:

MRFAROUK YUSUFF,

S / O LATE YUSUFF ABDULA.
AGED ABOUT 60 YEARS.
RADIO HOUSE,

1 13  BRIGADE} ROAD.
BANG!-\LO%~ 560 001.

PRESENT ADDRESS, S 

NO.51," "BOv'e'.i'§;[§\E(};::§i:~10§3'PIffAL 'ROAD,
BANGALORE: 559.. go 1 .'    ._ - - . . .APPI}3LLANT

[BY SR1 'AB4I3{INA"J" R..." ASVCEIATE FOR
M/S. KUMAR & ;§.:;M.:3R~ASSOc1ATES. ADVOCATES)

 '~     2   ..... .. 9

 E S"fm.'1.«:"  MYSORE,
 BANKING COIVEPANY INCORPORATED

UNDER _OO.MPANiES ACT.
HAVING 1'}-'S' HEIAID OWICE: AT

 K.G.R=OA;¥), BANGALORE AM)
 ----  A,BRANCi-I OFFICE AMONGST
  OTHER PLACES AT M.G.ROAD.
_  'BA?~EGAI,OI{E«56O 001.

  ~~-RVEPRESENTEI.) BY ITS

B RANC H MANAGER. . . . . . RE?SPONDi§NT

[BY SR1 ."I'. S. MAHABALE SW3-XRA, A[)VOCATE)



2

THIS RFA IS FILED UNDER SECTION 96 OF CPC
AGAINST 'I'HI%3 JUDGMENT AND IJ.Ii}CR}iSE DATED
28.5.2001

ZPASSIZIJ IN O.S.NO.l’?44/87 BY “f’l~IE XXIX
ADDITIONAL, CITY CIVIL JUDGE, BANGALORE, (CCI-I
l\lO.30}, PARTLY DECREEING THE SUIT FOR MONEY.

THIS R.F’.A.COMIN’G ON FOR I-IEARING *rI=§Is

THE COURT DEI.IVlE)REI) THE I*”OLLOWING:» ‘
J U I} G M E N T

This is de’fer1dam’s

correctness of the jucigrI_1er3t47.. I’

28.05.2001 passed in 0.8. ll’?-élgfil,/8? “of the
XXIX, Additional City

2) The Vap’pella;_I1f isV.tl’I§_.filefendant, and

the re:3pondAéfit:VB_aE}k’I.§”th_e. plairltiff in the court below.
For the’ vvsgéltke of I the parties herein are

refe;jrédI.to “ranking in the Court below.

,, plaintiff is a Natioraaliseci Bank having

in 1\/LG. Roaé. The defendant is a

business ffielfi and also Manager of M / 3. Radio House.

I S_itou§1t;eId at I\Io.1.13 Brigade Road. Defealdarat and

— M Radio House are long si:an.ding custorluars of the

” .”plaint,il’f havilag their accounts with pl21ini;:iff.

may’?

3
21%} It is the ease of the plaintiff that the
deferidant approached the plaintiff for grant of housing

loan to an extent of Rs.1,S0,000/– for eomplet;io11V;f>his

house at Koramangala. Since the plaintii’f_iv.asstrict.’

having” the facility to sanction housing loan}:-._i:t.

over draft facility to an Extcérit “of t_ Rs.-(3(§)t,:(il€}O to’.

defendant on 28.07.1984, 3Vl1iCl?l”..V\r;£tS.

the defendant. In terms sanet_io11 :.’ofAt.’o4trterdral’t
facility the defenciant:’:h\vas repay the entire
amount received in the within 10

months. Thetsaifzi afmou;a’t \}Vas5.”re.q_u§ired to be repaid

with it -t is the further case of the
plair1t;iff « that.’ tttoijgii defendant availed overdraft

faeilit3}, “he did repay the said amount in terms of the

.sanetiori, several reminders were sent to him,

duly aelmow}.edged by the deferidarlt.

“l’herte.ai’ter.; a legal notice was also sent calling upon the

de’fe.r1dar1.t to clear the outstandirlg loan, which was not

to. Hence, the plaintiff filed a suit for recovery

the outst,andiI1g; amount, of Rs.41,085.37 with interest

Ml,

5
represented by the defendant in the capacity of a
General Manager and he eienieci any eommti.nicai.ion to

him directiy from the p1aintiff-Bank in his personal

name calling upon him to pay the 21fores_2*i–id”–Ioa:1

amount. It is his specific case that he head’ Lroxfowedii V’

money from the p1aintiff–Bank »d_ift”e1;en.t’,

accounts, which he has repaid ‘cor11piet.eIy’.i,i”t11erefor=e,V’–..

there are no dues from it is Valisoi that
the plaintiff is not to have
been sanctioneci on either in
his individual’ ori of M/s. Radio
House:’-, as a General Manager.

Therefore’; of the suit.

_’F”mC_,_ouv:::t beiow after completion of

‘pIeadin.gs, trained the following two issues, which are as

EiZ1Ci€i’I~ ‘

i VW11ethez’ the piaintiff proves that the
defendant has avaiied the loan in
question and has executed necessary
documents agreeing to pay interest. at

18% pa with quarteriy rests as

alieged’?

6

ii) Whether the plaintiff is entitled to
recover the suit claim from the
defendant t0g’et.hei~ with current and-=__

future interest at i’?.5% p.a.’?

iii) What’ decree or order’?

8) Thereafi:er, on behalf

officers, namely, KS. LakshInan4anddV.Sri. Srina’thd”a

were examined as PWs.1 respeatfiiv eiyddand the
documents pmdueed support of its
case were marked as behaif of the

defendia11tv,.A1f1’e,eXé£min’ed=11i.mse1.f.aais DW.1, no documents

were On appreciation of the

pleadingsdandv oral and«…doCume11tary evidence available

<)r1..'::"e.cor:ci,evp_i'.11e Aeo'L:..rtd..be1ow proceeded to partially decree

"Li<1.e'-p_sLI4ii';i;"difee1:ir1g defendant to pay a sum of

iivith simple interest at 6% p.a., from the

",_date "i"nStit.u'€.ion of the suit: till the date of realisation

'd'_o.f same and court cost. The appeliani:/defendant;

i3ei11g aggrieved by the judgment and decree passed by

the Court below, defe'nde3"1t has ehailenged the Same in

this eppeai on the following gI'<)m1ds:

Q/'~'§

7

9) The Court below has not properly
appreciated the grounds raised by the defendant whiie

considering Issue No.2, the burden of proving the–said

claim is on the plaintiff; that the Court

wrongly decided the same in favour of the

the proper accounts extract is notmpI”edt;aeed

of the claim; that there is’ Variation in tfie”ae~eoi.;ht,S’~_

extract from that of the suit”h»o}aim: aiso
failure in proper apptrseeiationdddodf ohhthe part of
the Court below; and thet. f.-has produced

two e;§:tfiie’ts}:”3xe’A.:iEf7 are showing different
enti*iesVu,’-.desti”oye”the:’vei’j,r.iteundation of p1ain.tiff’ S ease.

Further, also piedded by the defendant that the

ajhelow “” “failed to appreciate whether the

loan to the plaintiff in his

individu;a.1_d’ifiéim.e or in the name of General Manager,

M/S. Raelio House.

}0} In this appeai, the plaintiff was duly served

aihd represented by its counsel The entire trial Court

record was also secured. Wm

i

8
11} On going through the pleadings and t.he

grounds urged by the defendant in this appeal, the
points that arise for consideration in this appeal a1fe,_~.

i) Whether the Court below was j11st.ii:ie’.r5l
ciecreeing the suit of the :”

directing the ciefendantto pa_y”_
Rs.41,0s5.37 with at * 4.5%’ ‘V T
from the date of suit.__

realisation?

ii] What order?..V

12) Heard the Connelelll» / defendant

and -Plerused the impugned
judgment anda1so”thei__:’eVitienCe on record along with

the :doeL1ment:s”1:iarkecl’ in the Court below. On re-

lv”app3’eci’a’tion__of the pleadings and evidence on record.

Co=;l1:If1:vla:isx£>’ered the aforesaid point, which arose for

Con’side_:’ai;ion in the affirmative, for the following

it V”r.easons:»§.

6533) The fact that the appellant/defendant: is an

…e.mp.E0yee Working in the capacity of General Manager of

M/s. Raoio ltlcitise is not in dispute. It is also not in

9
dispute that the said M / s. Radio House is the
Cor1st.i.tuerit of the plaintiff for 3. long time and therefore,

it had Kong standing business transaction wit}i=._the

plaintiff. The appeilant herein, who was

Genera} Manager of the said firm had

with the p1air1tiff for a tong

dispute that at the relevant ?.point4’0f:t:rI1e,

had taken up construction house._ai1d’V.1tii’é.;tVtime had
submitted an application jiioasingviiloan to an
extent of Rs.i,5O,O0O/V of his

house. It is ;E3~’l;$_§iE’:_:V\L’1’1()f;:i.1″}. =:disp1ite’thtat__.s«ince plaintiff was

not having _fac:’iii*ty7’tosarirztiori housing loan. Therefore
the co11ter_1tiovni;;5Iai.fi.tiff that. considering the iong

StEl.’.1§t:’1i.VI1g busiriess reiationship plaintiff had with M/ s.

.Ra.d_io Where the defendant was working as a

“Gez1eraI’Mar1ager, his request for ioan was considered

as .s};iec’ia1 ease and overdraft facility to the tune of

¥{s;5nO,t}’OO/~ was sanctioned to enable him to complete

Heonstruetion of his house and that the defendant

“has utilised the same can not be ciisbeiieved.

’10
14») Further Cont;ehtioi1 of the defendant that.
though he souglit for sanction of loan of Rs.l,50,000/–,

the same was not eanetioiied to him as the h(>Lisihg. loan

facility was not available with the plaintiff arid

overdraft. to an extent of Rs.60,C300/~ was

28.07.1984 in the name of NH

was working as 21 General Manager éhfid riot–3.r1*h1s ‘1if:iIifile._V

therefore, he is not liable {ogre-pay tile in V’

his individual Capaeitfiearillhotiljl:)e”=aCCe}§ted.”‘d Though

dependent claims that’: Vvcorhi151′}liI:_11_i:atioris dated

28.07.1984-EX’.’i?2:* -2’f?7.e5,o11§;z8l5«1i;x.e3 were

acidretgsed–to’l–‘i.im_:’iiot’ -individual capacity but, as
General ‘Manager Radio House, therefore, the

said} ovierdrafi.-‘facility was not sanctioned to him, the

. eaid ;’oI1.t,eIitio:1 does not hold water in View of his reply

letter at EXP4 Writteii by the defendant in

hii3__iIivCi’i.\riduei.i capacity’ to the Manager of the plaintiff

“‘elez1i’ly discloses that the civerdraft of Rs.60.000/– was

“V”ext.eh_ded to him in his individual eapacity and that he

ixkfi

11
had utilised the same. In the said letter, he had also
requested for an accommodation of three months to

clear the said amount and further, he has also gi\1»<e.na11

'undertaking to remit Rs.4,351.28 within;"fe¥;&=tj'~'..'_dayjs'nA

towards the said loan amount. .sa;id

acknowledgement by letter dated: 10:.-Otfifiv

EX.P4 clearly establishes th'a.t.__all ulifgetl

by the defendant in his written stVaten91'ent' and also in
his evidence are nVothing'A._ baatvtlh to deny

repayment of loan ava.i.1«ed.by him. '

Codi't"he1oW has rightly relied

upon the P4 and has decreed the suit

in favour of""tljielp3ainvtiff1l Further the grounds urged by

'JV"=th-g:._defe:nd'ant' hefeijhl in this appeal regarding variance

is also properly explained by PWs.l

who have given evidence in support of the case of

plai__nti'ff-Bank. On going through the same, it is

'' –el'e.a1fl.y seen that there is no discrepancy In the oral or

_,,_docun1enta1"y evidence. In fact the defendan.t has made

an attempt. to implicate M/s. Radio House, in his place

l2
as the borrower and to create COI1f1.lSiOI1 regarding his
liability to repay oL1tsta11d_ing loan due to plaintiff. In

the light of the evidence of I-'3Ws.1 3: 2 an<_:1___ the

documents produced by the plaintiff, the

is right in contending that the defendant–~,i'ias..Aayaaile.d'a V'

overdraft facility to the tune of }§'<»S';E}{1,00:()/it it

to plaintiff to clear the outstanel:i«rig'–.ai*i'ioiil':r1.t.

said over draft, which on 'V

28.07. 1984.

17) In any event; lithe not made out

any valid groiirid V’ the weihreasoned

judgIIiei1t_ by the Court below in
cleczreeirig tiliéglijiaintiff-Bank for recovery of a

sumjliovf i?_s.4l;’08.5V.OO&:with interest at 6% pa.

lé)y Accordingly, the appeal filed by the defendant

H islit”£iSIi1’ie§3″_eg:ll’x;i?i’i.hout, any orcler as to Costs.