High Court Punjab-Haryana High Court

Joginder Singh vs Baljit Singh on 5 March, 2009

Punjab-Haryana High Court
Joginder Singh vs Baljit Singh on 5 March, 2009
RSA No.3181 of 2006                               1

IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                     RSA No.3181 of 2006
                                     Date of decision: 5.3.2009


Joginder Singh                                    ......Appellant

                                 Versus

Baljit Singh                                      ......Respondent


CORAM:-     HON'BLE MR. JUSTICE RAKESH KUMAR GARG

                         * * *

Present:    Mr. G.S. Sandhu, Advocate for Mr. S.K. Chawla, Advocate
            for the appellant.

            Mr. Sandeep Jasuja, Advocate for the respondent.

                     * * *
Rakesh Kumar Garg, J.

This is defendant’s second appeal challenging the judgment

and decree of the Lower Appellate Court whereby suit of the plaintiff-

respondent for recovery of Rs.3,00,000/- with costs and interest at the rate

of 6 % per annum with effect from the date of raising of the loan till its

realization, has been decreed.

In the plaint, the plaintiff-respondent alleged that the appellant

borrowed from him a sum of Rs.3,00,000/- on 20.8.2000 and after receiving

the consideration amount, executed a pronote and receipt in his favour in

presence of the attesting witnesses and also agreed to pay interest at the

rate of 2% per annum. Since the defendant-appellant failed to repay the

aforesaid amount, the plaintiff-respondent filed suit for recovery of

Rs.3,82,500/- with interest at the rate of 1% per month.

The defendant contested the suit and filed written statement

denying therein that he borrowed any sum from the plaintiff and also

denied the execution of pronote or receipt in favour of the plaintiff. It was
RSA No.3181 of 2006 2

contended that the pronote and receipt in question were forged and

fabricated. He also contended that in fact, he had been selling his crops

at the Commission Agency of Arvind Sikri who had obtained his signatures

on a few blank pronote forms just as a security for the advancement of the

loan. The defendant discontinued selling his crops through the said

Commission Agency in the year 1997 and started selling his crops through

M/s. Sidhu Trad, Sohangarh. Annoyed by this, Arvind Sikri got filed a suit

for recovery on the basis of alleged pronote and receipt through Jarnail

Singh, who is the owner of M/s Sidhu Traders. He further contended that

he agitated regarding his balance outstanding with Arvind Sikri. A sum of

Rs.35,000/- was found outstanding against the defendant. The defendant

promised to repay this amount to Arvind Sikri within a few days. The

defendant borrowed a sum of Rs.35,000/- from M/s. Sidhu Traders and

paid the same to Arvind Sikri and his accounts with Arvind Sikri stood

settled finally. The defendant demanded back the signed blank pronotes

from Arvind Sikri, who promised to return the same, but did not do so on

one pretext or the other. Arvind Sikri fabricated the blank pronote and

receipt bearing the signatures of the defendant. The defendant-appellant

prayed for the dismissal of the plaintiff’s suit for recovery.

After hearing the parties and going through the evidence, the

trial Court dismissed the suit of the plaintiff-respondent vide judgment and

decree dated 22.7.2005.

Feeling aggrieved, the plaintiff-respondent filed an appeal

against the aforesaid judgment and decree of the trial Court which was

accepted by the Lower Appellate Court vide impugned judgment and

decree dated 15.5.2006. While allowing the appeal, the Lower Appellate

Court held that execution of the pronote and receipt and the passing of the

consideration amount has been duly proved by the attesting witnesses,
RSA No.3181 of 2006 3

namely, Harjinder Singh PW-1 and Balbir Singh PW-2 and there is no

reason to disbelieve either of them. While recording the aforesaid finding,

the Lower Appellate Court rejected the plea of the appellant that the

pronote and receipt in question are forged and fabricated documents as its

scribe has not been examined by the plaintiff.

Still not satisfied, the defendant has filed the present appeal

challenging the judgment and decree of the Lower Appellate Court in this

Court.

Learned counsel for the appellant has contended that the

evidence on the contents of the document i.e. pronote is a hearsay

evidence unless the writer thereof is examined before the Court and if the

entire document is held formally proved, that does not amount to a proof of

truthfulness of the contents of the document and the only person

competent to give evidence on the truthfulness of the contents of the

document is the writer thereof. In support of his argument, learned counsel

for the appellant has cited Sir Mohammed Yusuf and another v. D and

another 1968 Bombay 112 and has argued that the following substantial

question of law arises in this appeal that:

“Whether the contents of a document can be held to be

proved in the absence of the writer of the document?”

However, on the other hand, learned counsel for the

respondent has vehemently argued that the Lower Appellate Court on

appreciation of evidence has recorded a finding of fact that execution of the

document stands duly proved by examination of the marginal witnesses of

the disputed pronote and receipt and no question of law as argued by the

learned counsel for the appellant arises in this appeal and the same being

without any merit is liable to be dismissed.

I have heard learned counsel for the parties.

RSA No.3181 of 2006 4

The suit for recovery filed by the respondent is based upon

pronote and receipt which have been proved to have been duly executed

by the appellant from the examination of marginal witnesses. The stand

taken by the appellant was that he never executed any such document

and these pronote and receipt have been fabricated on the blank pronote

and receipt bearing the signatures of defendant by Arvind Sikri who has

got filed this suit for recovery. However, the plea of the appellant that

pronote and receipt are forged and fabricated documents have not been

proved on record. Thus, in such a situation, a party seeking to prove the

execution of the document is not required to prove that the executant knew

the contents thereof when the executant denied having signed it and had

pleaded that it is a forgery. I am supported, in my view, by a judgment of

the Hon’ble Apex Court reported as Dattatraya v. Rangnath Gopalrao

Kawathekar, (dead) by his legal representatives and others AIR 1971

SC 2548.

In view of the aforesaid authoritative judgment of the Hon’ble

Supreme Court, the contention of the learned counsel for the appellant is

without any merit.

No other point has been urged.

No substantial question of law arises in this appeal.

Dismissed.

March 5, 2009                            (RAKESH KUMAR GARG)
ps                                                JUDGE
 RSA No.3181 of 2006   5