High Court Kerala High Court

K.Vasantha Kumari vs Jaya Alfred on 26 August, 2009

Kerala High Court
K.Vasantha Kumari vs Jaya Alfred on 26 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28287 of 2004(P)


1. K.VASANTHA KUMARI, W/O.RAVEENDRANATH,
                      ...  Petitioner

                        Vs



1. JAYA ALFRED, W/O.LATE K.ALFRED,
                       ...       Respondent

2. SHINEN ALFRED, D/O.LATE E.ALFRED,

3. CHRISTY ALFRED (MINOR),

                For Petitioner  :SRI.K.B.PRADEEP

                For Respondent  :SRI.R.T.PRADEEP

The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :26/08/2009

 O R D E R
                         P.S.GOPINATHAN, J.

                     == = = = = = = = = = = = = = = = = =
                         WP(C).No.28287 of 2004-P.
                     = = = == = = = = = = = = = = = = = =

                   Dated this the 26th day of August, 2009.

                              J U D G M E N T

Petitioner is the defendant in OS.No.181/2002 on the file of the Sub

Court, Neyyattinkara. The respondents herein, who are the widow and

children of late K.Alfred, instituted the above suit seeking a decree for

realisation of a sum of Rs.2,85,000/- along with interest. According to the

respondents, the petitioner borrowed the said amount from the late husband

of the first respondent and in discharge of the said liability eight cheques,

which were marked as Exts.A1 to A8 before the trial court, were issued and

that despite the request to pay back the amount and a lawyer notice caused

on 29.8.2002 the liability was not discharged.

2. The petitioner inter-alia contended that there was some

monetary transaction between the husband of the petitioner and the husband

of the first respondent some time back in 1994 and that Exts.A1 to A8 were

blank cheques issued by the petitioner as security for the money advanced

and that the liabilities were later discharged and that the cheques so issued

WP(C).No.28287 of 2004-P.

-: 2 :-

were not returned on the pretext that the cheques were misplaced. Without

the consent of the petitioner material alterations were made in Exts.A1 to

A8 by filling up the columns and the suit was instituted and that there is no

debtor-creditor relationship between the petitioner and the husband of the

first respondent and that the suit was instituted at the instance of a Chartered

Accountant who was on loggerheads with the petitioner and prayed for

dismissal of the suit.

3. The suit was posted for trial in the list on 6.2.2004 and

thereafter the first respondent and two other witnesses were examined on

the side of the respondents. The documents were also marked as Exts.A1 to

A8. The petitioner was examined as Dw1. Two other witnesses were also

examined on her side. Exts.B1 to B3 and X1 were marked. On 21.6.2004

petitioner filed Ext.P1 petition seeking an order to send Exts.A1 to A8

cheques to the forensic expert to ascertain the old-age of the writings in the

cheques. It was alleged in the affidavit that the respondents shaped their

case at the time of giving evidence and the evidence was adduced to the

effect that Exts.A1 to A8 were written by the husband of the petitioner and

signed by the petitioner in the year 2001in the presence Pws.1 to 3 and that

WP(C).No.28287 of 2004-P.

-: 3 :-

if the age of the writings of the cheques is ascertained, it could be

established that the case set up by the respondents is false and vexatious.

4. Respondent resisted the petition by stating that the main plea of

the petition is one of discharge and that the petition was filed with an

intention to protract the proceedings and prayed for dismissal of the suit.

5. The learned Sub Judge by Ext.P2 order dated 2.9.2004

dismissed Ext.P1 . The relevant portion of Ext.P2 in para.8 reads as

follows:

“[T]he averments in the affidavit that the plaintiffs coined

their case only at the time of evidence and hence the

petitioner was disabled from filing the present petition before

the commencement of trial does not strike as reliable or

convincing. The case was listed for evidence on 6.2.2004 and

the defendant was examined on 25.2.2004 and thereafter the

present petition has been filed. The explanation for the delay

in filing the petition is absolutely unsatisfactory. The petition

is highly belated and the contention by the learned counsel for

the respondent that the petition has been filed only to protract

the proceedings cannot be dismissed as unfounded. The

conclusion follows that being highly belated and opposed to

the contention of the written statement the present petition to

WP(C).No.28287 of 2004-P.

-: 4 :-

send the cheques in question to ascertain the age of the

writings on them by the Forensic Expert is not allowable at

the fag end of the trial.”

6. 12 days thereafter, Ext.P3 petition was filed with a plea to

reopen the case for evidence and to order summons to the witnesses. It was

with a plea that the witness schedule was filed on 20.1.2004 and steps were

taken on 27.3.2004. But the steps were returned unserved and again steps

were taken on 24.6.2004 and in response to the summons, witnesses were

present but documents called for could not have been brought. Hence the

case was adjourned to 21.6.2004 for production of the documents and on

that day the summons were not returned. Then the case was again posted

for return of summons to 28.6.2004 and that those facts were not brought to

the notice of the court while Ext.P2 order was passed and it was highly

necessary to reopen the case and to take evidence from the witnesses.

7. Ext.P3 petition was dismissed by Ext.P4 order dated 15.9.2004.

Ext.P4 reads as follows:

“Heard. Highly belated. Dismissed.”

Now the legality and correctness of Exts.P2 and P4 are assailed by this

petition under Article 227 of the Constitution of India.

WP(C).No.28287 of 2004-P.

-: 5 :-

8. Both petitioner and respondents were heard. It is the very

consistent case of the petitioner that the respondents shaped their case at the

time of giving evidence and the evidence was adduced to the effect that

Exts.A1 to A8 were written by the husband of the petitioner and signed by

the petitioner in the year 2001 in the presence of Pws.1 to 3. Curiously,

neither the pleadings nor the evidence on record was produced along with

the writ petition. So, it has become rather difficult to have a correct

appraisal of the facts and to conclude whether the plea that the respondents

had shaped their case at the time of evidence is correct or not. However,

having heard either side, it didn’t appear that there was no much shaping of

the case at the time of evidence. It was specifically contended by the

respondents that those cheques were issued in the year 2001. It is true that

there is no plea that as to who wrote the disputed cheques. It is not disputed

that such minute aspects need not be pleaded. So the plea that the delay in

filing the petition is because of the shaping of the case at the time of

evidence is not at all correct and lacks bonafides. However, since the

petitioner herself was examined long before the filing of Exts.P1 and P3, at

my request, the learned counsel for the petitioner read out the evidence of

WP(C).No.28287 of 2004-P.

-: 6 :-

the petitioner who was examined as DW1. It is pertinent to note that the

petitioner didn’t care to deny the evidence of Pws.1 to 3 to the effect that

Exts.A1 to A8 were issued in the year 2001 and that those were written by

the husband of the petitioner. Such being the nature of the evidence of the

petitioner, the request of the petitioner to forward the cheques to the

Forensic Science Laboratory to call for a report regarding the old-age of

Exts.A1 to A8 are not at all warranted. Adding to that the learned counsel

for the petitioner is not able to say whether technologies are available in the

Forensic Science Laboratory to ascertain the old-age of the writings in a

cheque. According to the learned counsel, let the cheques be sent to the

Forensic Science Laboratory and let them report whether technologies are

available to report the exact old-age of the writings or not. I am afraid to

appreciate the arguments. The procedures are not at all intended to test the

chances. Even if it is assumed that the Forensic Science Laboratory could

report the old-age of the writings that would only be an opinion evidence

and it cannot be given precedence over the oral evidence.

9. In Ext.P3 petition, the prayer is to reopen the case for evidence

and summons to the witness was sought for. According to the learned

WP(C).No.28287 of 2004-P.

-: 7 :-

counsel for the petitioner, the purpose of the further evidence is to establish

that the cheques were issued in 1994 as contended by the petitioner.

Curiously, the petitioner didn’t care to produce a list of witness or the list of

documents so as to ascertain what is the scope of the further evidence

sought for. However, the learned counsel submitted that the documents

sought to be produced by the witnesses and the purpose of the examination

of the witnesses is to establish that Exts.A1 to A8 cheques were issued in

the year 1994. The same purpose as in Ext.P1. According to the learned

counsel, the cheque issue register and connected records, if any, would

establish the case of the petitioner. For that reason, I find that it is not at all

necessary to call for the records from the bank. The petitioner could have

either obtained a copy or extract of the said documents from the bank and

produced. It is pertinent to note that there is no case that copies wouldn’t

serve the purpose and originals are required. If those cheques were issued

from the bank in the year 1994, issuance of the next serial number of the

cheques and the encashment of the same could have been revealed from the

pass book maintained by the petitioner. The petitioner didn’t show any

reason for the non-production of the pass book which would be normally in

WP(C).No.28287 of 2004-P.

-: 8 :-

her possession.

10. Since it was specifically averred in the plaint that the cheques

were issued in the year 2001, if the petitioner had got a case that those

cheques were issued in the year 1994 and was so earnest and in case the

pass book which would have contained all these particulars were not in the

possession of the petitioner, she should have earlier applied for the

production of the documents from the bank or produced the copies after

obtaining it. As I mentioned earlier, the suit was posted for trial in the list

on 6.2.2004. The issues might have been framed long back. The petitioner

had not shown any reason for waiting till the evidence of the respondents

were over and after examining the petitioner herself. In the above

circumstance, I fail to find that Exts.P2 and P4 orders were any way

erroneous.

11. As mentioned earlier, the petitioner had not cared to produce a

copy of the plaint, written statement or the evidences so far recorded or the

copy of the list of documents and the purpose for which it was brought in.

Since those documents were not produced, it has become rather difficult to

appreciate the back ground. By going through Exts.P1 and P3 petitions and

WP(C).No.28287 of 2004-P.

-: 9 :-

Exts.P2 and P4 orders thereon, prima facie, those orders didn’t appear to be

erroneous or perverse. On the other hand good reasoning is given to justify

the orders. The petitioner has got other two defences, namely material

alteration and discharge. I find little material to interfere with Ext.P2 and

P4 orders in exercise of the powers conferred on this Court under Article

227 of the Constitution of India. The writ petition is devoid of merit.

Accordingly it is dismissed. No costs.

P.S.GOPINATHAN, JUDGE.

Kvs/-