High Court Punjab-Haryana High Court

Jasvir Kaur vs Harbans Singh And Others on 6 January, 2009

Punjab-Haryana High Court
Jasvir Kaur vs Harbans Singh And Others on 6 January, 2009
R.S.A.No.4296 of 2008                                    -1-

IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                                      C.M. No. 12818-C of 2008 and
                                      R.S.A.No.4296 of 2008

                                      Date of Decision: 6.01.2009


Jasvir Kaur                                              .....Appellant

                                versus


Harbans Singh and others                               .....Respondents


CORAM:        HON'BLE MR.JUSTICE AJAY KUMAR MITTAL.


Present:      Mr. H.S. Diwana, Advocate for the appellant.

                    ****

AJAY KUMAR MITTAL, J.

The present regular second appeal filed by defendant No.2-

Smt. Jasvir Kaur is directed against the judgment and decree dated

21.3.2007 passed by the District Judge, Fatehgarh Sahib, affirming that

of the Civil Judge (Senior Division), Fatehgarh Sahib dated 27.1.2005

whereby the suit of the plaintiffs for recovery of Rs.6,00,000/- along with

interest, was decreed.

Brief facts of the case are that the defendants, who are

husband and wife, in February, 1996 told the plaintiffs that they owned a

petrol pump in America and could arrange for the plaintiffs to go there

and work on their petrol pump. The defendants came to the house of

the plaintiffs and told that the cost for sending one person to America

would be Rs.4,00,000/- and asked them to arrange for Rs.8,00,000/-. It

was pleaded that the plaintiffs gave a sum of Rs.6,00,000/- to the
R.S.A.No.4296 of 2008 -2-

defendants who after receiving the same told them to arrange for

Rs.2,00,000/- more. It was further pleaded that on enquiry, the plaintiffs

came to know from neighbourhood that the defendants had gone to the

house of many other persons with the same proposals. Defendant No.1

got the plaintiffs medically examined at Ram Manohar Lohia Hospital,

Delhi and told the plaintiffs to get the character verification certificate

from the Sub Divisional Magistrate, Fatehgarh Sahib. According to the

plaintiffs when they enquired from the defendants about their departure,

they were threatened to be kidnapped. It was also pleaded that

defendant No.1 executed an affidavit that he had received Rs.6,00,000/-

from the plaintiffs and would return the same in two equal instalments

on 28.6.1997 and 28.7.1997. As the defendants had failed to repay the

aforesaid amount, the plaintiffs filed a suit for recovery of Rs.6,00,000/-

along with interest accrued thereon.

The averments of the plaintiffs made in the plaint were

controverted by the defendants by filing a joint written statement and

raising various preliminary objections therein. It was pleaded that the

defendants neither received Rs.6,00,000/- from the plaintiffs nor asked

them to arrange another sum of Rs.2,00,000/- and that the affidavit

alleged to have been executed by defendant No.1 was a fabricated

document. It was further pleaded that deal for sending plaintiff No.1

abroad had been struck between plaintiff and No.1 and one Jagtar

Singh in the presence of Jagtar Singh’s wife Kuldip Kaur. An

agreement in this regard was also scribed and defendant No.1 had only

signed that document as a witness. The other averments made in the

plaint were denied and a prayer for dismissal of the suit was made.
R.S.A.No.4296 of 2008 -3-

From the pleadings of the parties, the trial Court framed

various issues and on appreciation of the oral as well as the

documentary evidence adduced by the parties held that the defendants

took Rs.6,00,000/- from the plaintiffs by making assurance to send them

to America and defendant No.1 executed affidavit dated 17.6.1997,

Ex.P2. It was further held that the defendants had failed to prove that

the affidavit was forged and fabricated document. Accordingly, the trial

court vide judgment and decree dated 27.1.2005 decreed the suit of the

plaintiffs holding them entitled to recover Rs.6,45,000/- along with

pendente lite interest at the rate of 9% per annum and future interest at

the rate of 6% per annum on the principal amount only, till the

realization of the decretal amount. Feeling aggrieved, the defendants

took the matter in appeal and the lower appellate Court vide judgment

and decree dated 21.3.2007 affirmed the findings recorded by the trial

Court and dismissed the appeal. Hence, the present regular second

appeal.

I have heard learned counsel for the appellant and have

perused the impugned judgments with his assistance.

Learned counsel for the appellant has made efforts to

persuade this Court to come to a different conclusion than that of the

Courts below but failed to show any material on the basis of which it

could be held that the concurrent findings of fact recorded by the Courts

below suffer from any mis-reading or mis-appreciation of the evidence

available on record which may warrant interference by this Court in the

regular second appeal. The Courts below had concurrently held that

the defendants made representation to the plaintiffs and obtained
R.S.A.No.4296 of 2008 -4-

Rs.6,00,000/- from them by making assurance to send them to America

and also executed an affidavit, Ex.P2, admitting the receipt of

Rs.6,00,000/- from the plaintiffs. The concurrent findings of fact

recorded by the courts below do not call for any interference,

particularly when the signatures of defendant No.1-Gurnam Singh on

the affidavit were duly identified by PW1-Sham Sunder, Stamp Vendor

and also proved by the testimony of PW3-Navdeep Gupta, document

expert and his report Ex.P3.

No question of law much less a substantial question of law

arises in this appeal for consideration of this Court.

In view of what has been stated above, the present appeal

fails and the same is hereby dismissed with no order as to costs.

There is a delay of 549 days in filing the appeal. Since the

appeal has been dismissed on merits, no separate order is being

passed in C.M. No. 12818-C of 2008 for condonation of 549 days’ delay

in filing the appeal and the same is disposed of as such.

January 6, 2009                              (AJAY KUMAR MITTAL)
gbs                                                JUDGE