High Court Madras High Court

K. Venkatesan vs M/S. Pandian Roadways on 12 March, 2003

Madras High Court
K. Venkatesan vs M/S. Pandian Roadways on 12 March, 2003
       

  

  

 
 
 In the High Court of Judicature at Madras

Dated: 12/03/2003

Coram

The Honourable Mr. Justice R.Jayasimha Babu
and
The Honourable Mr. Justice N.V.Balasubramanian

Letters Patent Appeal No.80 of 2000
and
C.M.P.No.6111 of 2000

K. Venkatesan                  .....                Appellant

-VS-

1.   M/s. Pandian Roadways
      Corporation Limited, a Tamil
      Nadu Government Transport
      undertaking rep.by its Managing Director
      having its  Office at Bye-pas Road,
      Madurai -16

2. L. Ramanathan                        ..... Respondents

        Letters Patent Appeal filed against  the  judgment  and  decree  dated
2.12.1999  made  in A.S.No.491 of 1986 on the file of this Court reversing the
judgment and decree made in  O.S.No.884  of  1980  on  the  file  of  the  III
Additional Sub Judge, Madurai.

!For appellants :       Mr.  G.  Sukumaran

^For 1st respondent :  Mr.  P.  Pandi

:JUDGMENT

(Judgment of the Court was delivered by
R.Jayasimha Babu,J)

The appellant was accused of having embezzled the funds belonging to
the Transport Corporation by drawing money from the Treasury, but failing to
remit the same to the Corporation and to bring it into the books of the
Corporation. Such embezzlement occurred between March and September, 1976
when the appellant was in the employment of the respondent Corporation
handling the bus warrants and collecting the amounts from the Treasury in
respect of those warrants, the warrants being the documents issued by the
police officials who had travelled on the respondent’s buses without paying
cash. The warrants, in effect, were credit vouchers which were required to be
subsequently paid by the police authorities who had in this case been doing so
by authorising the drawal of the amounts being the fare payable by the
policemen who travelled in the buses by using those warrants, from the
Treasury.

2. The suit was filed on 29.4.1980 within three years from 7.5.1977 ,
the date on which the misappropriation committed by the appellant was detected
by the respondent – Transport Corporation.

3. In the plaint, it was alleged that the appellant had been employed
as a Senior Clerk in the Bus Warrant Section of the Corporation which was the
plaintiff, he having joined the Southern Roadways in the year 1957, and after
1972, having continued in service of the Corporation which had taken over the
business of Southern Roadways Private Limited with regard to the running of
passenger services. He remained in employment till 1.8.1976 when he retired,
but was immediately re-employed on a daily wage basis till 2.5.1977. In the
plaint, it was further averred that in or about the first week of May, 1977
i.e., on 2.5.1977, on surprise scrutiny, it was found that the appellant had
not remitted various amounts collected by him from the Treasury Office on the
basis of a number of bus warrant bills and had not accounted for the same.
The total amount which he had so collected, but had not remitted was stated to
be Rs.1,40,016.85. It was also alleged in the plaint that shortly after
detection, the appellant was questioned when he admitted his guilt and made
the confession statement to the Management on 7.5.1977.

4. In paragraph 14 of the plaint, it was categorically stated that
the appellant after encashing the amounts of the bills had not brought the
same to account and had not remitted the monies to the plaintiff – Pandian
Roadways Corporation. In paragraph 18, it was stated that the monies had been
embezzled and in paragraph 20, the cause of action for the suit was said to
have arisen on 2nd May,1977 “when the criminal misappropriation was detected”
and on 7.5.1977 when the first defendant pleaded guilty to his act of
embezzlement.

5. In the written statement filed, the appellant who was the
defendant did not plead that the suit was barred by limitation. He admitted
the fact that he was in charge of the encashment of the Bus Warrants, that he
had encashed the same, but had claimed that he had remitted the monies to the
Corporation and that he had not given a confession voluntarily.

6. Though the trial Court dismissed the suit, the appeal preferred
against that judgment was successful. The learned single Judge has recorded
the categorical finding that there was, in fact, misappropriation and the
defendant was liable to make good the amounts so misappropriated, to the
employer.

7. The question of limitation was raised for the first time in
appeal. The learned single Judge considered that plea and negatived the
defendant’s submission that the suit claim was barred by limitation. While
doing so, the learned single Judge has observed that the suit was barred under
Article 24 of the Limitation Act which deals with the period within which the
suits for recovery of money is to be brought, the point of time from which the
limitation runs under that Article being the time at which the monies were
received, the period within which the suit to be brought being three years.
The learned single Judge thereafter referred to Section 17 of the Act and held
that as the defendant had embezzled the money, it was clearly a case of fraud
and, therefore, the limitation would begin to run only when the fraud came to
be detected.

8. Learned counsel for the appellant submitted before us that the
finding so recorded by the learned single Judge on the question of limitation
is erroneous, as according to him, the requirements of Order 7 Rule 6 of the
Code of Civil Procedure had not been complied with by the plaintiff. That
Rule provides that where the suit is instituted after the expiration of the
period prescribed by the law of limitation, the plaint shall show the ground
upon which exemption from such law is claimed. The proviso to the Rule states
that the Court may permit the plaintiff to claim exemption from the law of
limitation on any ground not set out in the plaint, if such ground is not
inconsistent with the grounds set out in the plaint.

9. It is clear that this Rule will be attracted only in cases where a
suit is instituted “after the expiration of the period prescribed by the law
of limitation”. When a plaintiff pleads fraud, the period of limitation, when
the commission of such fraud is proved, will not begin as provided in Section
17 “until the plaintiff or applicant has discovered the fraud or the mistake
or could, with reasonable diligence, have discovered it, ……..:.”. Thus,
the period of limitation in this case did not begin to run, until the time of
discovery of the fraud that had been committed by the appellant. When the
period of limitation itself had not begin, no question of claiming exemption
from the law of limitation would arise for consideration.

10. In cases of fraud where the relief claimed is one of recovery of
money, Article 24 of the Limitation Act must necessarily be read with Section
17 of the Act. So read, the period of limitation would not begin to run until
the time of discovery of the fraud or the time at which it could have been
discovered.

11. In the plaint, it has been clearly averred that there was
embezzlement and that such embezzlement came to be detected on 2.5.1977 which
was within few months from September, 1976, in which month, the last of the
bills, for which money was drawn but not remitted to the Corporation, was
presented to the Treasury by the defendant in the suit. The learned single
Judge has rightly held that this was not a case of any lack of diligence on
the part of the respondent. Embezzlement clearly having been established and
Section 17 of the Limitation Act having been attracted, the limitation would
begin to run only from the date of detection, and not from any point of time
prior thereto.

12. Fraud has always been treated in law as vitiating any transaction
and the person who has been the victim of the fraud is given extended
protection in law so that he may recoup the rightful position in which he
should have been placed, but for the fraudulent act committed in relation to
him. The law does not require the victim of the fraud to lose the remedy in
law to recover the monies from the employee who had committed the fraudulent
act, even when he could not have taken recourse to that remedy by reason of
being unaware of the fraud that had been committed, despite reasonable
diligence.

13. Learned counsel for the appellant then contended that the
question of limitation should not have been considered for the first time by
the appellate Court. That question was raised not by the plaintiff, but by
the defendant, and it does not lie in the mouth of the defendant now to claim
in the further appeal that a point that he had raised in the appellate Court
should not have been considered after it had received due consideration and
had been rejected. The question of limitation was not raised in the trial
Court, and was not a point which required consideration at all by the
appellate Court and would not have been considered but for the submission that
had been made for the defendant before the appellate Court. The fact that
that plea failed does not entitle the defendant now to claim that the
appellate judgment is vitiated by the reason of such consideration.

14. We do not find any merit in the appeal and the same is dismissed.

Index: Yes
btr

To
The III Additional Sub Judge,
Madurai.