High Court Punjab-Haryana High Court

Karnail Singh vs Kundan Singh on 24 July, 2009

Punjab-Haryana High Court
Karnail Singh vs Kundan Singh on 24 July, 2009
R.S.A. No. 2224 of 2008 (O&M)
                                                                      -1-

     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                    CHANDIGARH


                               R.S.A. No. 2224 of 2008 (O&M)
                               Date of decision: 24.07.2009



Karnail Singh
                                                             ....Appellant


                     Versus


Kundan Singh
                                                           ....Respondent

CORAM: HON'BLE MR. JUSTICE VINOD K. SHARMA

Present: Mr. Sandeep Punchhi, Advocate,
         for the appellant.

                     *****

VINOD K. SHARMA, J (ORAL)

CM No. 6831-C of 2009

For the reasons stated in the application, C.M. is allowed, the

order dated 5.5.2009 dismissing the appeal in default, is recalled and the

appeal is restored to its original number.

RSA No. 2224 of 2008

This regular second appeal is directed against the judgment

and decree dated 12.3.2008 passed by the learned Courts below,

decreeing the suit filed by the plaintiff/respondent.

The plaintiff/respondent, brought a suit for recovery on the

basis of pronote and receipt, executed by the petitioner, showing that the

principal amount of Rs.80,000/- (Rupees eighty thousand only) was

advanced at the interest rate of 2% per month.
R.S.A. No. 2224 of 2008 (O&M)
-2-

The suit was contested by the appellant/defendant, on the plea

that the defendant/appellant had received no amount nor executed any

pronote. It was also specifically pleaded, that no transaction took place

in the presence of the witnesses. The pronote was said to be forged and

fabricated document. The case set up was, that he had taken land of his

maternal grandfather on lease, and the plaintiff being clever and

intelligent person, got signatures of the defendant/appellant on the blank

papers, for the purpose of security, and told him that when he will

deliver back the possession of the land, the pronote would be returned.

The learned Courts below, on appreciation of evidence,

recorded a concurrent finding of fact, that the pronote and receipt in

favour of plaintiff were legal and valid documents. The learned Courts

below also held, that the plaintiff/respondent was entitled to recover sum

of Rs.80,000/- (Rupees eighty thousand only) along with interest @ 12%

per annum from the date of transaction, future interest @ 6% per annum

was also granted. The plea of the plaintiff, that it was forged and

fabricated document, was not accepted. Consequently, the suit decreed.

The learned counsel appearing on behalf of the appellant

contends, that the appeal raises the following substantial question of law:

“Whether the learned Courts below were justified in
rejecting the plea raised by the appellant without
discussing the same?”

In support of the substantial question of law, the learned

counsel for the appellant contends, that the reading of the judgment

would show, that though the plea was noted, but no reasons have been

given for rejecting it. The judgment and decree, therefore, is liable to be
R.S.A. No. 2224 of 2008 (O&M)
-3-

set aside, by answering the substantial question of law in favour of the

appellant.

This contention of the learned counsel for the appellant cannot

be accepted. It cannot be said that the learned Courts below have not

taken note of the stand taken by the defendant/appellant. The learned

Courts below have duly recorded the stand taken by the

defendant/appellant and a concurrent finding has been recorded to hold,

that the pronote and receipt were legal and valid documents, which were

duly executed by the defendant/appellant. Once the version of the

plaintiff/respondent was accepted, it shows that the stand of the

defendant/appellant was rejected and suit decreed.

The substantial question of law raised, therefore, does not arise

for consideration in this appeal, or in any case deserves to be answered

against the appellant.

No merit.

Dismissed.

(Vinod K. Sharma)
Judge
July 24, 2009
R.S.