R.S.A.No. 2112 of 2009 (O&M) 1
In the High Court of Punjab and Haryana at Chandigarh
R.S.A.No. 2112 of 2009 (O&M)
Date of decision: 7.9.2009
Milkh Raj
......Appellant
Versus
Sham Singh
.......Respondent
CORAM: HON'BLE MRS. JUSTICE SABINA
Present: Mr.A.K.Khunger, Advocate,
for the appellant.
****
SABINA, J.
Plaintiff Sham Singh filed a suit for recovery, which was
partly decreed by the Civil Judge (Jr.Divn.), Fazilka vide judgment
and decree dated 1.2.2005. In appeal, the said judgment and
decree were upheld by the Additional District Judge, Ferozepur vide
judgment and decree dated 30.3.2009. Hence, the present appeal
by the defendant.
Brief facts of the case, as noticed by the lower appellate
Court in para Nos. 2 and 3 of its judgment, are as under:-
R.S.A.No. 2112 of 2009 (O&M) 2
“Brief facts of the case of the plaintiff-respondent before
the learned lower Court are that on 2.5.2000, the
defendant borrowed a sum of Rs.1,50,000/- from the
plaintiff and in lieu thereof exexuted the pronote and
receipt in his favour on 2.5.2000. The defendant agreed
to pay interest at the rate of 2% per annum. However, the
defendant failed to make the payment of the principal
amount or the interest thereon despite repeated requests
made by the plaintiff. Even the pronote was also
presented to the defendant to make the payment of the
amount in question but he has put off the matter on one
pretext or the other. Even before the filing of the present
suit, the plaintiff served a legal notice upon the defendant
through his counsel by registered post but the defendant
failed to make the payment of the outstanding amount.
3. Notice of the suit was given to the defendant,
who appeared through his counsel and filed written
statement taking preliminary objections that the plaintiff
has concealed the material and patent facts from the
court and as such the suit is not maintainable; that the
defendant is an illiterate person and does not know how
to read and write Punjabi, whereas the pronote and
receipt bears the signatures of the defendant in Punjabi
which are forged and fabricated documents and as such
R.S.A.No. 2112 of 2009 (O&M) 3the defendant is not liable to pay any amount to the
plaintiff. The defendant further submitted that the
defendant is a resident of Village Salemshah, whereas
the plaintiff is a resident of village Mullianwali and there is
no dealing between them nor he ever borrowed any
money from the plaintiff on the basis of the alleged
pronote and receipt; that the alleged amount is a big sum
and there was no occasion for the defendant to borrow
this amount from the plaintiff; that the present suit has
been filed just to harass the defendant and as such the
suit is liable to be dismissed with special costs; that the
plaintiff has no locus standi to file the present suit. On
merits, the defendant affirmed the stand as taken up in
the preliminary objection and it was inter alia pleaded that
since no amount was borrowed by the defendant from the
plaintiff on the basis of the alleged pronote and receipt,
the question of its payment does not arise. The plaintiff is
not known to the defendant and as such there was no
question of any monetary dealings between them. Rest
of the averments were denied and finally prayed for
dismissal of the suit.”
On the pleadings of the parties, following issues were
framed by the trial Court:-
“1. Whether the defendant borrowed an amoun of
R.S.A.No. 2112 of 2009 (O&M) 4Rs.1,50,000/- on 2.5.2000 and in lieu thereof executed
pronote and receipt dated 2.5.2000? OPP
2. Whether the plaintiff is entitled to recover
interest on loan amount of Rs. 1,50,000/- if so at what
rate? OPP
3. Whether the suit of the plaintiff is not
maintainable? OPD
4. Whether the pronote and receipt dated
2.5.2000 is result of fraud and fabricated? OPD
5. Relief. “
After hearing learned counsel for the appellant, I am of
the opinion that the present appeal deserves to be dismissed.
Plaintiff Sham Singh had filed a suit for recovery on the
basis of pronote and receipt dated 2.5.2000. In order to prove his
case, plaintiff examined PW-1 Arjan Dass, who had scribed the
pronote and receipt Ex.P-3 and Ex.P-4 respectively. In order to
establish the due execution of the pronote and receipt, plaintiff also
examined PW-3 Sukhchain Singh, one of the attesting witnesses to
the pronote and receipt. The plaintiff himself also appeared in the
witness box as PW-2 in support of his case. Both the Courts below,
after appreciating the evidence led by the parties on record, have
given a finding of fact that the pronote and receipt were duly proved
to have been executed by the defendant and hence, decreed the suit
of the plaintiff. The plea taken by the appellant was that he was an
R.S.A.No. 2112 of 2009 (O&M) 5
illiterate person and hence, could not sign the pronote and receipt.
However, apart from the oral evidence led by the appellant, he failed
to establish that the pronote and receipt were not signed by him.
Moreover, from the testimony of the witnesses examined by the
plaintiff, it was duly established that the pronote and receipt were
executed by the appellant after acceptance of the amount in
question. The finding of fact arrived at by both the Courts below
does not call for any interference in this appeal.
No substantial question of law arises in this regular
second appeal. Accordingly, the same is dismissed.
(SABINA)
JUDGE
September 07, 2009
anita