High Court Kerala High Court

K.Narayanan Nair vs Sreekrishna Tyres on 22 February, 2008

Kerala High Court
K.Narayanan Nair vs Sreekrishna Tyres on 22 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA No. 39 of 1995()



1. K.NARAYANAN NAIR
                      ...  Petitioner

                        Vs

1. SREEKRISHNA TYRES
                       ...       Respondent

                For Petitioner  :SRI.KODOTH SREEDHARAN

                For Respondent  :SRI.SREEPRAKASH K.NAIR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :22/02/2008

 O R D E R
              M.SASIDHARAN NAMBIAR,J.

              ------------------------------------------
                   S.A .NO.39 OF 1995
              ------------------------------------------

             Dated      22nd     February         2008


                       J U D G M E N T

Defendant in O.S.126/1989 on the file of

Munsiff court, Payyannur is the appellant. Respondent

is the plaintiff. Respondent instituted the suit for

realisation of Rs.6,000/- due from the appellant. It

was contended that the brother of the appellant was

owning bus KLS-1188 and when he left for employment

to Gulf countries, it was being managed by the

appellant and resoling work was carried out by the

respondent and in that account Rs.6,000/- was due. It

was contended that towards security of that amount,

appellant executed Ext.A1 agreement dated 12/1/1988

fixing a period of three months for payment and even

though the agreed period expired, appellant did not

pay the amount and finally Ext.A2 lawyer notice was

sent, which was returned back to the respondent

under Ext.A4. It was claimed that respondent is

entitled to realise the amount. Appellant resisted

the suit contending that his description in the

SA 39/95
2

plaint is not correct and as per the description he is not

the defendant and he has no acquaintance with the

respondent and he did not entrust any resoling work to

respondent and is not liable to pay any amount and he

did not execute Ext.A1 and is not liable and suit is to

be dismissed.

2. Learned Munsiff on the evidence of Pws.1 to 4,

DW1, Exts.A1 to A4 and X1 found that Ext.A1 agreement was

executed by the appellant and Ext.A1 is not a bond but

an agreement and execution of Ext.A1 is proved by the

evidence of PW1 the respondent and Pws.2 and 3 and granted

a decree directing appellant to pay the amount claimed

in the plaint with interest at 12% from the date of the

suit. Appellant challenged the judgment before Sub court,

Payyannur in A.S.150/1990. Learned Sub Judge on re-

appreciation of evidence confirmed the findings of learned

Munsiff and dismissed the appeal. It is challenged in the

second appeal.

3. Appeal was admitted formulating the following

substantial questions of law.

1) Whether courts below were correct in
construing Ext.A1 as an agreement and not a
bond.

2) Whether the courts below were

SA 39/95
3

justified in holding that the appellant
executed Ext.A1 and that too by comparing the
signature of the appellant with the disputed
signature in Ext.A1 with the signature in the
written statement especially when the courts
did not have the advantage of the report of an
expert after comparing the signature.

4. Learned counsel appearing for appellant was

heard. There was no representation for respondent.

5. Learned counsel appearing for appellant

vehemently argued that courts below should not have

upheld Ext.A1, when Ext.A1 was disputed and its

execution was not proved. True, appellant had in his

written statement disputed the execution of Ext.A1 and

when examined as DW1, he also denied the execution. But

apart from the respondent who was examined the two

attesting witnesses to Ext.A1 agreement were examined as

Pws.2 and 3. Learned Munsiff had the advantage to see and

appreciate the demeanour of the witnesses and

appreciated the evidence and found that evidence of Pws.2

and 3 are credible and reliable. First appellate court

re-appreciated the evidence and found that their evidence

are reliable and their evidence establish execution of

Ext.A1. There is nothing to show that appreciation of

evidence by the courts below was perverse. The factual

SA 39/95
4

findings of the courts below that Ext.A1 was executed by

the appellant cannot be interfered in exercise of the

powers of this court under Section 100 of Code of Civil

Procedure.

6. Arguments of learned counsel is that though

Ext.A1 was found to be an agreement and not a bond by the

courts below, it is in fact a bond and courts below

should not have relied on Ext.A1 which was not properly

stamped. Sub Section (a) of Section 2 defines the bond as

includes any instrument whereby a person obliges himself

to pay money to another, on condition that the obligation

shall be void if a specified act is performed, or is not

performed, as the case may be and the instrument is

attested by a witness and is not payable to order or

bearer, whereby a person obliges himself to pay money to

another. Learned Single Judge of this court had occasion

to consider the difference between a bond and an agreement

in West Coast Electroplating Co. Ltd. v. Sreedharan

(1971 KLT 383). It was held that no document can be a

bond within the relevant section unless by itself it

creates an obligation to pay money. Learned Single Judge

relied on the decision of a Division Bench of High Court

of Lahore in Dawan Chand v. Punjab and Kashmir Bank (AIR

SA 39/95
5

1937 Lahore 220) where it was held that essential

feature for construing a document as a bond is that it

must create an obligation to pay and no such obligation

can be inferred from a mere acknowledgment of a previous

balance and implied obligation cannot therefore convert

an acknowledgment into a bond. An agreement is not

defined under the Stamp Act. It is defined under the

Contract Act as every promise and every set of promises

forming the consideration for each other. A Full Bench of

the High Court of Delhi in Hamdard Dawakhana (Wakf)

Delhi’s case (AIR 1968 Delhi page No.1) elaborately

considered this question. The principles laid down by

the High Court of Calcutta in Gisborne and Co. v. Subal

Bowri (1882 ILR 8 Calcutta 284) was reiterated as

follows. Distinction of a bond and agreement is under

the event of breach of party to the instrument who had

obliged to pay money and is liable to pay the same

stipulated under the agreement. In the case of agreement

quantum of damages is to be fixed by the court. Another

Single Judge of this court as his Lordship then was in

Mathai Mathew v. Thampi (1989 (1) KLT 138) after

analysing the settled legal position held that the

document obliges to pay money and it shows that

SA 39/95
6

obligation in so far as the debtor and the creditor are

concerned is not a pre-existing one and so it is the

agreement.

7. Ext.A1 shows that before the date of execution

of Ext.A1 on 12/1/1988, appellant had the resoling work

carried out by respondent. He was thus liable to pay

Rs.6,000/-. Under Ext.A1 appellant had undertaken to pay

that amount within three months. The agreement provides

that if appellant fails to pay, respondent is entitled to

take possession of the vehicle and the appellant is liable

to pay damages. Therefore as distinguishable from a bond,

Ext.A1 provides for payment of damages quantum of which

is to be worked out separately, in the event of breach of

condition provided therein. As rightly found by the

courts below in such circumstances, Ext.A1 cannot be

construed a bond. It is an agreement. Courts below rightly

found that appellant is liable to pay Rs.6,000/- with

interest.

8. Learned counsel appearing for appellant argued

that rate of interest awarded by the courts below was

excessive. Ext.A1 shows that there was no agreement to

pay interest. It only provides for payment of Rs.6,000/-

which was the pre-existing liability, within three months

SA 39/95
7

from the date of execution of the agreement. It also

provides that on failure to pay the amount, respondent is

entitled to take possession of the vehicle and also

entitled to damages. In the suit respondent has claimed

interest at 12% per annum from the date of the agreement.

Courts below granted said interest not only till the

date of the decree but till realisation. It is seen from

the plaint that there is no allegation in the plaint that

it is a commercial transaction and so respondent is

entitled to interest at 12%. More over, when the agreement

does not provide for interest at 12% courts below were not

justified in granting interest at 12%. The decree granted

by the courts below, is to be modified with regard to the

future interest from the date of the decree till

realisation at 6% per annum.

9. Appeal is partly allowed. Decree granted by the

courts below are modified on the future interest awarded.

Appellant is liable to pay interest from the date of

institution of the suit till the date of decree and

thereafter at 6% per annum till realisation. No costs.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.

SA 39/95
8

=============================
M.SASIDHARAN NAMBIAR,J.

JUDGMENT

S.A.NO.39 OF 1995

22nd February 2008

============================