High Court Karnataka High Court

Ing Vysya Bank Ltd vs Vasu Enterpreneurs Pvt Ltd on 16 November, 2010

Karnataka High Court
Ing Vysya Bank Ltd vs Vasu Enterpreneurs Pvt Ltd on 16 November, 2010
Author: Ajit J B.V.Nagarathna
 

OF THE 'BANK SR.I_.,I'.SHAMSUNDER

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED TI-IIS THE ISTH DAY OF NOvEMEERI.';;Oi»Ofr':PM
PRESENT  I 

THE HON'BLE MR. JUS'I'IC§.'.--AJIT  
THE HON'BLE MRS.  

RFA.No.74S/2oo4i_CYI/W._595/2604., 

RFA.NO.746[2004

BETWEEN:

ING VYSYA I:'iAN.K'1~."I'D"*- .  ' - I'

REGD BAN_RING"COMPAAP{_"' "  
IIAvING'I'I'S' CORPORATE' 'OFFICE

AT NO.72, ST. £VI£IRKS'ROI¢\D'I*--.. ' -
BANGALORE.-- b60'OO~1 __   ..

REP BY ITS-POWER OE'ATI*ORNEY HOLDER
AND BRANCH~.MANAvGER. PRINCIPAL OFFICER

.. . APPELLANT

IIn.A[By.IAS'1*i.: FOR M/S KHETTY AND COMPANY)

AN]§:"~._

 A VAISLIIENTERPRENEURS PVT LTD

I--> "

.. ' ' 20, ITI ANCILLARY
= ._INDUSTRIAL ESTATE
; BANGALORE -- 560 048
F REP BY ITS CHAIRMAN AND MANAGING
DIRECTOR, SRI.J.T PRAKASH

SRI.J T PRAKASH

ADULT, MANAGING DIRECTOR
VASU ENTERPRENEURS

PRIVATE LTD., B-20. ITI ANCILLARY



_ PRAKASH  A

   ADV.)

 

INDUSTRIAL ESTATE
BANGALORE W 560 048

... lRESPOND}jZNfE'S

{By Sri: R SHYAMA, ADV.)

THIS RFA ES FELED U/S. 96 OF CPC AGA_i:1\ISTV.TBLE 
JUDGMENT AND DECREE DT..--12'.~1._O4  LBASSED' AN E'
O.S.NO.6134/95 ON THE FILE 
CML JUDGE. BANGALORE, AG_A1NST_THAT BO.RT1ON ROLE V

THE FINDING THAT NO MORTGAGE WAS -CREATED BY
THE 2ND DEFENDANT __{2ND REiSPONDENT'*--HERf3IN] IN
RESPECT OF THE PITA1N'AIT.iSCHED§JI;E2~--1?ROPERTY.
RFA.N0.595[2004    

BETWEEN:

VASU ENTE-RPRISF£:'..PVfI"'LTD. ' -
B-20, ITI AN(3--IALLERY ~ .!N'D__U'{~E~TRIAL
ESTATE, BA-N1GAVLO--RE--4B 

REP BY ITS MANAGI'NG'DI'RECTOR

.. . APPELLANT

 _ 1. '*THE._1v'vx<S9y'A BANK LTD

REGISTERED BANKING COMPANY
A' _HAv1NG ITS CORPORATE OFFICE
V 'AT No.72, STMARKS ROAD
'*~.B.ANGALORE~56O 001, BRANCH AT
EBRAI-IIM SAI-HB STREET
BANGALORBSGO 001
REP BY ITS BRANCH MANAGER

§xJ

SR1 J T PRAKASPI
EVI.AN.AG1.NG DIRIEZCTOR
VASU ENTERPRISES
B~2(), IT} ANCIALLERY

 



 

 

INDUSTRIAL ESTATE
BAN GALORE--56O O48

 

{RESPONDENTS 1 81 2 ARE SERVED)

THIS RFA IS FILED U/S  
JUDGMENT' AND DEGREE _V 12. 1 .04' ON Tr~::<.*.2' F:.ND1INosV . i'

ON THE ISSUE Nos. 2,  5  fe' PASSED IN
O.S.NO.6}.34/95 ON  FILE  x\fII"*ADDL. CITY
CIVIL JUDGE, BANGA:3§oRE_,_ f{1,C.c'i¥1--Vei,';iN,io;.1_e, ANSWERING
ISSUE Nos. 2, A3 & 6'ApAif'ani< 't{:b'i'-'al'i'i:_m
Sahib Street Branch and ;__tender:ed:fiavibankers ellequel dated
25.8.1992 drawn on Midizmlibé:;i§Vj.,I{te'"--%§;;s;4s,V Coldharbour
lane, Carnberwel], 'London;"'Se E39'   29,000 U.S.
Dollars in     along with his
covering    the plaintiffs to
discountthe_'s_aild'f'veh.edele  and authorising the bank to
keep the  of the company as fixed

deposittfor _a period loflnine inonths. The defendant informed

 the pbanlk tl"iat'"i.n futurel,M1'n case of need, they may also take

lloantonl deposit. The defendants assure the

  plaini..i_fis that transaction is genuine and safe and the

 Ciieque tenlci-ered by him was also genuine and was sure to

   for which copies of the following" letters were

V' .___"prod%'ueed:

1) letter No.AY/2023/O91 dated 23.3.1992 of

Ayoola Cornmereial linterprises of Nigeria.

addressed to the first defendant.

 



 

ii] Letter dated 21.4.1992 of the first defendant.

addressed to the said Ayoola Commercial

enterprises.

iii) Proforma invoice dated 21.3.1992  

defendant. addressed    

Commercial Enterprises. l
iv) Letter giving  descijip-tjilon  the
equipment: agreed t.o''be: .
V) Letter No.A$f/'a_o2f::.!hl9lj':  -.§16.6.1992 of
Ayo.o1a&lGQmrnercia:l addressed to the
    l 
 _ -the second defendant made
a representatliorriv  of the plaintiffibank that the

transa'cti1'o:n was"genni11e'a1id the pay order which was issued

was also""g:en_n'i1ie and sought for discount. of the said cheque

and{asA"th.e'*pllaintiff branch does not deal in Foreigii exchange

heat;-e_._, t'he*rna'nager of the plaintiff bank forwarded the said

if  'i;tstrt1rnei__1t'. to K.G.Road Branch which was dealing in foreign

ll  l'e:A<c}.i_ali¥;ge along with the covering letter dated 28.7. .1992.

4. The said i11strument was discounted at the

 K.G.Road Branch accordingly and forwarded a sum of

Rs.8,1l.928/~ being the exchange value of U.S.do11ars

 



 

29.000 to the plaintiff Branch on 29.7.1992. In the

meantime, the said instrument was sent to the Midiaijd

Group. London. but however. it received a 1ep1;i::':"."J'1-«gm

Midland Group, London. that it did not have a branc1v1:V'a:t0the'  9

address printed in the instrument.

5. Indeed it is to be 1iotice'd..:Vt.hast 

instrument was sent by the *p_1a.int.iffa'ba9rik HD.3?IL0

Courier Service and the said iiistriirnent was lost. in transit.
During this period. the Vfirdsit de_fen--da1it__'t.hi*ough the second
defendant contacted the pA1.ain_ti.ff b1'anc'h'vto""oipeii an account

in the 11arne._o--f tde§er1'dai'it-'with a copy of resolution of
the board o£pdirectors'""odn 992 permitting the company

to open; an acco'un_t'andV'a11ow the operation of the account

   defendant as Chairman and Managing

  defendant--company. It is the case of the

 p1ainii__ff  said amount of Rs.8,11.928/~ was invested

 AA tlirededfixed deposit amounting to Rs.1,i1,928/~.

0  p9.iQ0s.'2..39',OOO/~ and Rs.4.67,000/--. Indeed having regard t.o

  overdraft I"aciIity provided by the plaintiff to the

:.VVd€f€i1d8.I"itS. a sum of Rs.4.67.000/~ was drawn and made

use of by the defendants. Since the pay" order which. was

discounted by the piaintiiff to faciIit:ate the defendants in

 



 

tiransacting their business with the Nigerian company and

ultimately found that. the said branch was not in existence,

hence. in the circumstances. they were compelled to reV'ei9se 

the entries. It is the case of the plaintiff that  t'ore'r-pgri V'

exchange of the plaintiff bank was una-ble--t'.o get  

of the said discounted instrun1ent";in.sp"ite 

correspondence with the   wthe
plaintiff bank received  .adVispe....t:rorn"'the l\/'Ii'dl'«f11f1dA,.EG2'ou;)
acivising that there was   at the
address printed onvihe   and that the
said transaction   tihletiransaction is a part
of large f17[t§1L1(?l  in USA. Canada, Europe,

for supply 'C11: goodsato that no goods should

=be shipped agaainsttsucvh documents as no payment is

 received. 2 

   the case of the plaintiff is that as on the

 lt*J_tyien'   was filed, the outstanding balance of

V was to be paid on account of overdraft.

it"luv.a'?IThLrss;_.the°"present suit is filed for recovery of the said

_' an1ti'r;t:;' Incideratally. it is also stated that suitable action is

f'

 'i:al+;.en as against. the courier service inasmuch as the courier %

 



 

 

-3-

service had informed that the said instrument was lost in

transit.
7. The deiendants entered appeaiance and

contested the proceedings. Indeed the defendants'vwo.1il~d

admit. to the extent that they had given the instrfinientt:

the pay order to be discounted. But howeveia..:the'=.n1'aiiiit 

contention is that the amount was    .defen'dants; it

on the overdraft facility as against fixeddeposit,'"Hence, _t§..hel

question of satisfying the suit clai';:n'w_ouldl  arise? They
would also contend t.l1at't__h'e._ defendants  not made use of

the aniot_111t._wt1icli.wast dis.co'u__n'ted. The sum and substance
of the detence is one of' the'----denia1 and they are not liable to

pay  ainountnllinsofar as creation of the equitable

 'deposit of the title deeds, they would take

Aspec.i'fic1  that the said title deeds were deposited

withthe p12ii.n.t'it"f bank for safe custody. Hence. it cannot be

it said t1r1at:«.t..'i'1e loan was availed by the defendants by creating

 y.'2in"eqti--it..able mortgage by depositing the: title deeds. Thus,

.s  would contiend that they are not liable to satisfy the suit

..l'claim. Indeed. they would claim that. the amotint, wllich  in

fixed deposit: is their money inasmuch as the said money is

I3ot.hiI1g but the a.1'nou1'1tl which is realised by discounting the

 

  



 

instrurnent. On the basis of this spacious reading, the

learned trial judge has framed the following issues:

i] Whether the overdraft. facility reIe1'red.~«toj
plaint secured by creation of  K
property described in theVplaiVnt scli'ed'tile?f"V V V

ii) Whether the plaintiff bank iSV.iliai)l'e,e 
compound interest. at t11e'rate.Vclaim.edV in respected
of the overdraft lfaeiiities A'aVailedl..Vby;._V"ihVe "1131
defendant company'? V' l'  l I' V

iii) Whether the '3i'ntere_:slt'Hcaie:tU.ati.on byvthevvbarik is

correct'? _ V V _ V V
iv] Whether "siiit  fnialintainable as
      
v]  -------- -=v\?\fh'et'h..eii::A:t.l1e"defendants are entitled for set-off as

V ._c-lavini%::d72 _ __
vi)  VVW'lr1et'ner fth.e"plai::t'ift' is entitled to the recovery
the suit claim'?  

  'IVV'he llearnedv trial judge having regard to the

V':_Vevid'enee..V_let;~'inl"'by the plaintiffs as well as the defendants

 ..ciec'tin1er1tary, was of the view that the plaintiff

- is ei1t4itleC£Al'or decree in part inasrnnch as the decreed suit

for a_.Vst.11ii of Rs.4.34.000/- with agreed rate of interest at

 c~__1§4...5%':p.a. compounded quarteriy from the date of such

.. utilisation. of the faci.Iity till realisation of the entire amount

" from the clefenclaiits jointly and severally. M

 



 

-13.

 

9. During the course of the trial, two witnesses
were examined on behalf of the bank i.e., PW1 the Chief

Manager and PW2 the Manager of the plaintiff bank. __.O1i

behalf of the defent:iant's._ the second defendant'

examined as l)Wl and on behalf of the plaintiff' 

doeument,s relating to the transaction ,V'J€1'__C n1ai*l§e'd=aft. EXs.P-- 

1 to P-43 and on behalf of the defeii.da;.its~';E2{e..D~  

were marked.

10. Learned eourisel _f0?1_'   submits that

the appeal of the banli isconfined'-only"to "extent. denying

the relief of  by selling the mortgaged
property.  cloeumertts i.e., EX.P--37 the
commtifnieation "erleatinéV'alzrno1*tgage as well as Exs.P--23 to
 g V   his veontention that. the property in question
 equitable mortgage by depositing the title

f  deelda.

  learned counsel for the defendant. would submit
 defendants are not liable to satisfy the suit claim.

'   would submit that the overdraft facility was given to the
 Hdefendaiits in View of the fixed deposit. He st.ibn1i.t.s that the

said amount: belongs to the defendant. llenee, the question

  

-_.,,.-.«.« »..;.--_¢§..r¢.w-vr  



 

 

of the defendants satisfying the suit claim would not a'r'i'se.
insofar as the deposit. of title deeds is Concerned,  
submit with reference to Ex.D-1 that the 
deposited with them for safe custody.'~iliiehcetl 
communication cannot. be made    
defendant had Created an equita._bileV_moi*.tgage.by._:AdVeposi'ts:of
title deeds. Having given__ our apmziloiis'eoi1siderati.on:§to the
above submissions, the  arise for
consideration: " h  l V J
i]   was justified in
H   for by the plaintiff to
M  by bringing the mortgage
A l ' property.'  é ' 
 ~  judgment and decree passed by the
V' dd 3-hlearned judge decreeing the suit as prayed

V ' fiifor eanjbe sustained

i2.".yV__A'1i'o sustain the judgment": and decree passed by

  i!.ear"ned Trial Judge and also to examine whether the

 ..,.'p'lain}tifi" is entitled to recover the amount by bringing the

  __'4n1oi'i:ga1ge property to sale the evidence of the plaintiff as well

 

 the defendant. is required 10 be considered. /W

/



 

13. PVV..1 is the Chief Manager of the LB. Street

Branch of Vysya Bank. He was working as such from".

to 12.5.93. He would depose in his evidence thatgofi  V'

second defendant had tendered foreigri' ~eurre_ncy4pay o1'de.r 

for U.S. Dollars 29.000/-- drawn on°=Mia['1aadtiegfiiggv 

London. He would also reite1"ai:e""-the 
respondent requested them  'tithe  for
collection to payee bank   wide express
courier service agency  th,e_  in Fixed
Deposit in their    the perusal of
the evidence     what has been
stated   state that the first defendant
had asked t_he:jn  'discounted proceeds of the

instrument inua Fixed tjeposit for nine months. The KI}.

 .Road'"brati'(:h'"'had gitfeinfthem inter branch transfer credit

advicge of  / W and the said amount was kept in the

fixed the name of first defendant. Indeed the crux

f"--.«.._oi.T,the evidence of PW.1 is as to the overdraft facilities which

   _znfailed by defendants 1 and 2.. In this regard he would

 that on 24.8.92 he granted overdraft iimit of

 _ ;Rs.3.00.000/~ secured by the fixed deposit receipts EXP22.

 

I:3X.P.23 is the application cum lien, 21 letter for the advance

of said deposit. It is signed by the second defendant. onfl

/
4----j:/



 

 , hoxvefier, _ the saidl"'doc..u«111.ent

  
_ from  their .' fiioreign

 -separate fixed deposits.

 

behalf of the first defendant. and EX.P.24 is the copyhlloft the

board resolution of the first defendant conipanyw

 

-. 

would state that the limit was enhanced to  -"on 

the security of two fixed deposit:'receipts.'--; 

application cum lien letter for adVance'~againstjgsaid 

PW.l would further depose 

by Midland Group which is the"'controlIing otfic'e  Midland

Bank. London. addressedytol'  bank at KG.
Road. stating that   Branch at the

address noticed:  ' l

A is truelthat during the course of

evidence'-theyre was«.serilous"-obgection by the learned counsel

for the detendantp  the said document. But
was marked inasmuch as the
the View that it was not the photocopy, but it is

an originall   that as it may, the amount was remitted

exchange bank to the tune of

. R:s:8r,s1'_l,S3lV;?;8/- and the said amount was invested in three

He would also state that as against:

 ' 'thelsaid fixed deposit certain facilities were provided by them

it to the defendant and the defendant: has availed the same.

Pie would also depose that the amount was treated as non-

performing amount since the defendant. did not come

the 1ett~e1fdat'ed  written

it/'



 

 

-14-

forward to pay the amount which was due towards the
overdraft account. PW.1 was oross~examined extensively,

but'. however we find from the evidence that noth---ing

detriment to t.he interest. of the plaintiff has been 

fact a perusal of the evidence would disclose t,l'1atj'~«'rnostl.oii'

statements made by PW.1 in the oo:;irse"ol'l'1'ts evijden-i:e'hasVd7..

been Confirmed.

15. PW.2 was working  Chief 
Road branch of Vysya bank between': tl9"9__1-1994'."'  would

once again reiterate that the b'aiik'ers  was sent to

them for £:'o31a;§i;;:on"§anc1'-tije sarne"'was discounted and the
said amount_ them to the plaintiff branch.

He would refer to the yzivrllottrbs documents referable to the said

 __nan1Aety.....F_1X,.P.28, the office copy of the letter

 dated' 111$.' Vl'{):5'£t?."'addressed to the Midland Bank and EX.P.29

the ICttterlol'yj*l\/tijdland Bank informing them that there is no

 N1idlan..d:'Ba.nxk addressed in the letter and the said pay order

 'the il1Stl"L1l'1'1€l'1t is a counterfeit. inasmucli as EX.P.29

  reiterate that it is a part. of a large scale fraud

m'ooinmit,t'ed on various branches in respect of the goods

supplied to Nigeria. I--le has also been Cross--examined.

/.

indeed a perusal of his evidence does not disclose that. once 

 



 

  _plaintifl' had not sanctioned the same.

 

again there is nothing; detrimental to the interest'::of.tl1e

plaintiff has been elicited.

16. This takes us to the:'ei}ide12Qe'--«rof-;

defendant' No.2 in the suit.

was placed by Ayoola Compai1_tf"'~ot' Nigeria  of if

1000 telephone sets Valtled flUSfido1'lars:. Indeed
he would state that  said bank in
India, Mohadevatptira    49. In fact he
would depose...    to PW.l by an
aequainvtanee'~   with the plaintiff bank.
He would   applied for certain loan to the

plaintiff  but hbweifeirf the loan was not sanctioned.

The plaintiff also  not allow him to draw the fixed deposit

ffi'an1oiint.E'*uflThVe'~.defendant would depose that he had obtained

overdfraftfffafeilpiity-l" from plaintiff bank and he had not

niortgagedanyfimitriovable property to the plaintiff. Indeed

he woteildlstate that he had applied for Working Capital, but

The bank had

 ---..fiobt}air1ed the signature in the form of working capital. He

":."\NOL11d also state that the bank had obtained signature from

another director one Prabhu V Prakash. At that point of

time the had not obtained

plaintiff

He wotild i"eiterat.e_tAha't  

 

1 C.
.

46-

collateral seet.1rit.y from him. He would state that he had
given title deeds of t.he house to the plaintiff t.o keep in safe

custody and they were in safe Custody till the disposal of the

suit. in the ei’oss~examinatioh he would p1’e1et.ically..Vad_n’1i_t

the ease of t.he plaintiff to the extent that he

the pay order for a sum of 229,000/”~ US it

same was discounted and the p1’oeee_ds o.fstAhe7said lpay

were transmitted to the plaintiff.yloranehhland
fixed deposit at his request. an
attempt is made by entireHvn1ate1’ial
which was proeured of telephone

inst.1″uIn.ent,s V.s_e:izedv.y15y..__tl1-ebatik and the Value of the
same was more –. but however the evidence

would also dilselosedthat; the seized goods were kept in the

.a’prer’n”ise E’t’l*;at7″belongedto the first defendant. This is the oral

by both the plaintiff as well as the

defe»_1;dar1Vt.. _hi;deed to ascertain whether such a transaction

V’~ei1-1inat.ed _Abet.ween the plaintiffs and the defendants which is

,.,/ijt:t7e1’2ti3le to the d.iseour1ting of the pay order EX.P.i is a

I1’1§il,€l’lfll doetimem. Indeed in EX.P.l the seeond defendant

would state as under:

“We have enclosed herewith Demand Draft
No.12″/18487 dated 25.6.92 favottririg otirselves
c.l1*awn at. Midland Bank PLC. London, UK. We

-17-

hereby request you to kindly discount at par the
same and we hereby autliorize you to keep the__.
proceeds in our above coinpanys name as
deposit for nine months. Further in case oi’c..,-;;ee«d:’__’ ” A’

we may also take loan on that.” ._ ‘ ‘

17. E3X.P.2 is the letter v..iss1.1.ed ll.Statiori.V ll
Manager to the Chief Manager. ‘lBan1:”.’
indicating that the office non– * it
existence of the Midland not
take place. EX..P.3 is Chief Manager

addressed to the Manager “Courier Service.

expressinlgn the matter on top
priorityllhand the details of delivery.
EX.P:.4_ is }inoi’he1; “V-coiriiilniabhication issued by the KG road

-V V. the MAie§1’g;i§g~’;3ank at London as to the existence of
“Qold Harbour Lane. London. In fact this
indicate that the Couriers were given
lg_to that they were in respect of the details as to
“tifansaction which is more than three months and hence
At’nely”Arequest.ed the principal of Midland Bank to investigate
vaiicl let’. them know as to what has happeiled to the
i1″lS[1’tll’11€I1l. which was sent by them. The ii’1teri’1al
co1’1″esponder1c,e between the Midland Bank and the plaintiff M

/./

4

” –

4/,» ,. .. . . ., MHW.w»;a>,r~s%so:4xmy«2z?.aaea’;vm¢4.www4,.wN.

bank and the foreign exchange unit it would spell out that

the Midland Bank does not have a branch at the adtlzfess

given in the pay order. indeed it is not in dispute’th’a–t’:’th’e

defendants were in Correspondence with Ayoola’..’_Co:nrnVereial_’ ‘

Enterprises, Nigeria for supply-ref’

instruments. lndeed the evidence””w0u_ldxvdislcrloselyv

defendants stumbled upon Vlt.l_fie~…Vsaid”‘ tran_sae_tio.n””iron’: an ” V

internet. The subsequent correspond.e’nces”areA essentially
interse between the plaintiffs it would
disclose that they with the
N igerian _telep’hone’V’instrument Valued
at 29,0tiO to the question as to the
liability the suit Claim. Indeed in

this regard ..is*not in dispute that the defendants had

V. “–obtained’an”oyerdraitwfacility as against the fixed deposit. it

t_’1’_sl17_..0utV initially the limit was three lakhs. but

onau reqL1est:*,mJade by the defendants it has raised the limit

‘V._to Rs.6′.QO–.0OO/–. But. however. the defendants have availed

“t”only’.t:o the extent of Rs.4.34._0O0/~.

18. EX.P.23 is the application cum lien letter for

advance. against the self deposit. A perusal of EX.P.23 would

indicate that the defendants have confirmed that a sum of

Rs/i,67.000 and two more fixed deposits totaling toff-‘

-19-

Rs.8,00.000 and odd is placed by them with the bank for a

period of nine months in a fixed deposit and they \vou].~d—-.als0

coniirrn that the bank had agreed to grant. 3

3.00,000/~ as overdraft facility as against
deposit. Indeed EX.P.23 would i:ndicai_e
instance the defendants had agreeditytolll

13,00,000/– as overdraft. iacilitylaayagaihnst the ” V

Indeed para 9 of EX.P.2§ would..i.rldi.ca’t:e that” they defendants
have bound themselves ‘and. laridtundeyrtake to pay on
demand the sum’-of at 3% over
and above of 12% with a

rninirnum of l’i’s’% eompcund_ed quarterly for value received.

19.’ yllndeeld is in furtherance of EX.P.23

which is ..re1ataE:3leHto the extract from minutes of the meeting

directors of the first defendant company

A would read as under:

‘v’lResolved that an O~D limit of
l{s__.t5.00,000/– be availed with Vysya Bank Ltd,
mlbrahim Sabhi Street. Banga.1ore. on the security
of our fixed deposit of 1 £328.50 with them
for the working capital requirements of our
company. It. is f111’l,l”i€’.I.’ resolved that. the

Chairman of the company be empowered to Q

execute the loan documents.”

…….. Ni –

20. EX.P.25 is an another application cum lien “letter

for advance against the said deposit. seeking to raise the-.l’ilmit.

from ‘.3 lakhs to 24,34,000. Indeed para

reiterate that the defendants have borrowed t~l:”1is= a:rno’unt’–ar1d’

agreed and undertaken to pay a sun} of at

interest over and above the ‘Reserve ‘Bank o£7″£h’diav rate of

12% compoundable quarterly ioiifitraltile 1’eceijt/:ed:. Since the
bank was in a fix inasntuch asit ._dis’eounted a pay order
for which the amount was was not realized

and the said ;an’io:ui1t; having” been ‘–.di_sc.ounted and money

being t1*an’sferrjed kept in ifixedflé deposit in the name of
the defe’ndant’it: to correspond with the

defendantto’ dis’eharge the outstanding loan towards

overd5raftdA’facility””a.nd___ptl1e amounts borrowed on t.he fixed

deposit, ll

is a confirming letter issued by the

“t.,defendant’.;s. In fact, according to us this would clinch the

A perusal of the EX.P.2’7 would disclose that the

l defendant would state as follows:

” As per your request, we have already
secured the OD facility of ‘.4.5 lakhs that you

have extended to us by temporarily placing the

3

‘V.yre1_ie”f ‘_’i.f:”‘t’hey heed our request.

house documents of the undersigned in your

Custody.

The said pay order was issued t.o as’ ‘oy_’
M/s Ayooia Commercial E11i€i’p.I’iS€S of” ‘

with whom we had the arranzgernent;

1000 rmmbers of telephones att_h’e,rat.e 55*

29/– each. We had eon1e–aeross their name

directory of international – im-porters «. o durilftg

February, 1992.’ We _t:hC:1fi,VZ’Dui1t up” a
correspondence with course
they placed an the ,fit”eiephones.

PhotocoV’;§_ies::1iIof:y may have
been 0

_ ‘0#J*.ivevy:n3oV’f .non~rea1ization of the said
pay order. .,requested the parties to

direotiy-horedit Vu;e.;§:~no:znt of US $ 29,000 to

your acC’ou_:nt’ with Citi bank at New York to

a’p1%o’eee~d withdthedvdeai. it will be to our greatest

However,

t.he case, we herebv undertake to

e1ea1″_;o’i’f’ the overdraft; with interest within two

months. i.e.. by December, 1992. We request

00 Vou to grant us this time in View of our

difi’iCuit’.ies as we may have to dispose off the

materiais to alternative parties.”

22. In View of this oomrnLmieat’ion at %IX.P.2’7′

according t.o as which would act as 21 confimaing; letter of the 2

Baiigalore, by deposit of title deeds.

caveat inasmuch the

defendants admitting their claim we are of

the View that_i.t_’ is
not necessary for us to

correspondences.

correspondence

look into the other relatafolle
in View of the admission as *

interse between l’.~h”€f’ it

defendants and also the undisputed

ie, the pay order was present_edi..V_t.o plaiiitili’«:._l:)’an1t–§for
di.scounting we are of theview Vt.–hat”the.._elairn”o.ifthei§p1aintil’f
in this regard cannot be }

23. appeal as to the
relief as notwithstanding
the thatittiiey_Vilhad’-soiight for a relief to realise the
amount bypsale of the which was mortgaged to the
bar1l1ipll5yiAdepos’i’t.. title” deeds.

is the letter addressed to the plaintiff

Thdreeitals in the said letter would clearly indicate

that t.he’«dei’e11dants have deposited the title deeds relating to

A the’–..propei~ty bearing old No.12 {new No.17}, Lavelle road.

Indeed there is a small
equitable mortgage is ereated in
of

respect the said property at Lavelle Road till the

registration of an industrial shed is made in favour of the

defendants.

Indeed the learned trial Judge was of the view

that the said document cannot be construed as a mo1’tg–age

deed inasmuch as it is on a plain paper and

registered. Indeed we are not inclined to ”

reasoning given by the learned tri-al”‘J–udge tljatlt’..c

EX.P.3’7 is not a document creating

by deposit. of title deeds. dt1″1~lflgl of
evidence it is clearly indicatied pAa1’e.lVar’iopt1sdtypes of
mortgages with the banlt’. elicited in the
cross exarninatiQri’o__f’ 15 of the

deposition it__. is “uuse’I!l’;_t;I to extract tjliiejsaidr eiridence.

llll itis’afiiernorandum of deposit of
title deedslllfdi’»_equitaljle ‘mortgage and the party
concerried such documents. We

,haVe for different type of mortgages.
d}*~Eguitable Adirioriggage can be executed on white
paper.or–,letterhead and other mortgages will be
I can produce the format of

Q A equ.ital;)l’e mortgage by deposit of title deeds”.

ll””ll’1Cri€:CCl valperusal of this evidence would clearly disclose that

” ,tiie_1’_e§ is no particular format for creating equitable mortgage

deposit of title deeds as such it can be on a letter head or

even on a plain paper. Indeed it would disclose that it is a
letter head of second defendam. lt is ft11’l.l}(“‘.E’ st1’eI’1gt.hened

by his admission in para 4 of the cross examination. Indeed

-24-

there is an admission in the cross examination of DW. liwho

is defendant. No.2 that he owns and acknowledges
inasmuch as it is typed on his letterhead, but ‘
tries to explain that it. cannot be:-termed V
equitable mortgage by deposit of t’.itl:e.pdeegd’sv.
is sought to be explained by the
cross examination we propose the portion

which would read as un::le1’l:’g l’
“I ;l1a’v;e:yl”deposited{: the following
title deeds to ‘-propeifty bearing old

road, Bangalore, till

the registratiton ..ofi..l_’our industrial shed with
intend to ad mortgage on the said
prope.rt.ie.s all moneys including
interest ‘that. be found due and payable on

V aiceount ofHthe'”‘said transactions. Descriptions
title deeds deposited: (1) Registered sale
16.3.1962 registered as No.38l9 in
opooi;é~lo.l, volume No.1 166 at pages 180 to 184

“[;_)’:. Registered release deed dated 20.3.1979

it registered as No.lO1 of 1979 80 at pages 186~

‘ l89,volun1e No.2004 ofbook 1.”

25. We are of the View that having regard t:o the fact

that there is no definite form as to how the equitable

2

niortgage is created by deposit of title deeds EX}-3.37 in the fl

+25.’
eireunistances will have to be acted upon and this has to be
construed as the doeunient creating equitable mortgage deed
by deposit of title deeds. To that extent we are of the View

that the learned trial Judge was not Correct in denyingqlithe

relief to the plaintiff to the extent. that. they _

outstanding amount due by bringing the prope*2’ty:t.o lnu

this regard EX.Dl is also required be..lool{ed.: it

is the letter issued by the defendan”t_vll\?o.2 tio”lV’tl1e4_lolaintiff

bank _ ” ..

26. This takes ,us to sit-l’-1e’*neXt._ question regarding

grant of int.erest;, this regard we are of the View
that theldefendantl theieireumstances is required to be

bailed’ —out in so ‘far as interest is concerned. It is to be

ll”noti’ee.dE5t,l1at..qthis ismnot a Case where the defendant has

L..boijrowed~thernoneys and he is trying to avoid the payments.

Indeed the:eorresponde1’1ee which has been referred in the

l’..,p1’eeedinVg_,A§’1~ paragraphs would Clearly indicate that the
“«i:”_deiferi’i_ia11t. owns his responsibility of discharging the loan,
bt§it., however has pleaded certain circun’1stan(:es beyond his

eoritrol inasmuch as he had undertaken to supply 1000

telephone iiistruinents to non–existent company and on the

basis of the same the pay order was discounted and the

money was deposited in the plaizltiil bank in three difierent

fixed deposits and it is also not in dispute that

borrowed money on the said fixed deposit. V’

sympathies with the plight of th~le”””lii

CiI’CU.1″11StaE}C€S we are of the View tht the”‘interest–.

awarded by the trial Court at therate oi” l{i.59{oVteorfapotlrrded
quarterly, is excessive._,. .lndeed.—-xite’L~are.,of xlifiiwfithat the
entire interest strueturextisl’ to’Vrbe’V’1r1odit”ied. We are
of the View that th’e.__plaiin”tiVlf for interest
at the rate transaction till the date
of filing 12% from the date of
filing ojlthe of -decree and at the rate of 6%
from thehdaite o’f”de:eree:.4t5ill_mre.alization. Hence the following
Olkdgéi. _V L’ . .

ORDER

RFA’V1″rii~j¢:r46/04 is allowed. The plaintiff appellant is

€1’1titl\Ef(l”‘€i'() recover the suit claim as decreed by bringing the

property to sale to realize the arnount. In so far as RFA

£3923’/O4 is eorleerned, we dismiss the appeal. The defendant

is entitled for sealillg down of interest in the following
I
rnanne1’:

The plaintiff is e1″1t.it,ied for iruerest at the 1″at.e of M,-._._5°/o

compounded quarteriy from the date 01′ transatttihyi

date of filing of the suit. The plaintiff is entitied
the rate of 12% simple interest. fr01″Vr.1-V
date of decree and 6% simple i11tere§:[;«VI’rC§_i,A1’1″ ihf3′.>L”.1E’v1A’t€:’.Qf

tilirealization. V ._
Both the appeais sta11dé<._.disposed*-.Qfaccgrdingly.

Parties are directed to bé_.:ir~._the_fr Qv§rn..c;osLt1s3,

JUDGE

saf-

JUDGE