High Court Kerala High Court

Joshy Mathew vs Receiver Advocate … on 16 November, 2010

Kerala High Court
Joshy Mathew vs Receiver Advocate … on 16 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RFA.No. 204 of 2006()


1. JOSHY MATHEW, AGED 53 YEARS,
                      ...  Petitioner

                        Vs



1. RECEIVER ADVOCATE K.N.NEELAKANDAN
                       ...       Respondent

2. WILSON P.ANTONY, AGED 48 YEARS,

3. THOMAS JOHN, AGED 51 YEARS, RESIDING

                For Petitioner  :SRI.JAMES KURIAN

                For Respondent  :SRI.MATHEW JOHN (K)

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :16/11/2010

 O R D E R
                       M.N.KRISHNAN, J
                   ----------------------------
                    R.F.A.NO.204 OF 2006
               -----------------------------------
          Dated this the 16th day of November, 2010


                          JUDGMENT

This is an appeal preferred against the judgment and

decree passed by the Principal Sub Judge, Kottayam in

O.S.No.146 of 1989. The suit is one for realisation of the

amount due under promissory notes. It is the case of the

receiver who had been put in charge of the asset that the first

defendant borrowed sum of executing six promissory notes

and thereafter did not pay the amount and hence the suit.

The former persons in charge of the partnership concern

has remained exparte as defendants 2 and 3.

Now the defence set up is that amount has been paid

and receipt obtained and that will prove the discharge.

Originally the suit was dismissed and in appeal this Court

remanded the case to the trial court for fresh disposal after

permitting the parties adduce evidence. After the remand

DW2 was examined. Now the crux of the matter is that it is

R.F.A.NO.204 OF 2006 2

only a plea of discharge that has to be proved by the 1st

defendant who had raised the plea of discharge. The amount

borrowed is from a private concern it has nothing to do with

any individuals. The receipt produced in support of the

discharge is a receipt signed by individuals without any seal of

the concern. It has to be remembered the said concern had

been declared as insolvent. It is well known to all that what

type of transactions and adjustments and irregularities takes

place when a firm is about to declared as insolvent.

Therefore, if the amount is paid to the concern from where it

is borrowed there must be a document with the seal and

signature of that concern or there must be valid acceptable

documents maintained by that concern in the ordinary course

of business to prove the discharge. Therefore, the mere

production of a receipt and examination of a person called

Mr.Sasi as DW2 will not improve the case of discharge. I do

not know why DW2 should there when the matter can be

proved if true by convincing documents. Therefore, I hold that

R.F.A.NO.204 OF 2006 3

the trial court was perfectly justified in holding that evidence

tendered with respect to the plea of discharge is not

acceptable. There is nothing to interfere with the decision

tendered by the trial court. Considering the facts and

circumstances, I direct the parties to bear their respective

costs.

In the result, appeal is dismissed but without costs.

M.N.KRISHNAN,JUDGE

pm