High Court Punjab-Haryana High Court

Jagjit Singh And Others vs Uco Bank And Another on 6 July, 2009

Punjab-Haryana High Court
Jagjit Singh And Others vs Uco Bank And Another on 6 July, 2009
R.S.A No. 1669 of 2007 (O&M)                                        ::1::

IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH



                                      R.S.A No. 1669 of 2007 (O&M)
                                      Date of decision : July 06, 2009


Jagjit Singh and others,

                                            ...... Petitioner (s)

                           v.

UCO Bank and another,
                                            ...... Respondent(s)

                                ***

CORAM : HON’BLE MR.JUSTICE AJAY TEWARI

***

Present : Mr. Sanjiv Gupta, Advocate
for the appellants.

Mr.Sanjiv Gupta, Advocate
for respondent No.1.

None for respondent No.2.

***

1. Whether Reporters of Local Newspapers 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 ?

***

AJAY TEWARI, J (Oral)

As per the office report, respondent No.2 is not residing at the

given address. Counsel for the appellants, however, states that respondent

No.2 is a proforma respondent and need not be served at the stage of motion

hearing.

This is an appeal against the concurrent judgments of the

Courts below partly decreeing the suit of the respondent-Bank for recovery

of certain amount.

The only argument raised by counsel for the appellants is that
R.S.A No. 1669 of 2007 (O&M) ::2::

the loan had been obtained for planting poplar trees and that the respondent-

bank had insured the said trees. However, those trees were damaged as a

result of flood and the insurance amount was paid to the bank. After

receiving the amount at one stage the statement of accounts in the bank

showed the balance nil. Thus, as per the learned counsel for the appellants

the bank was estopped from filing the suit for recovery.

It is trite to note that by insuring the trees the bank had not

exonerated the appellants of their liability to mitigate any loss which may

occur due to circumstances beyond the control of the parties. Thus, the fact

that some money was actually paid to the bank by the insurer could only

result in the reduction of the amount due to that extent. Undisputedly, both

the Courts below have taken this aspect into consideration. As regards the

argument that at one stage the statement of accounts showed the balance nil,

both the Courts below have considered this aspect also.

The following questions of law have been proposed :-

” i) Whether once the very transaction is result of fraud

and concealment of material facts and based on material

alteration then the same is liable to be rejected ?

ii) Whether once the statement of accounts shows the

balance as nil still the same can be ignored and liability

can be fastened upon the appellants ?

iii) Whether there is misreading, misconstruing and

misrepresentation of pleadings and evidence ?”

As regards questions No.(i) and (iii), learned counsel for the

appellants has not been able to convince me that the findings recorded are

either on no evidence or a perverted reading of the evidence. As regards
R.S.A No. 1669 of 2007 (O&M) ::3::

question No.(ii), the same has already been dealt with above.

Consequently, this appeal is dismissed with no order as to

costs.

                                        ( AJAY TEWARI             )
July 06, 2009.                               JUDGE
`kk'