High Court Kerala High Court

Musliarakath Abdulla vs K.Abdul Azeez Naha on 3 March, 2006

Kerala High Court
Musliarakath Abdulla vs K.Abdul Azeez Naha on 3 March, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS No. 809 of 1997(E)



1. MUSLIARAKATH ABDULLA
                      ...  Petitioner

                        Vs

1. K.ABDUL AZEEZ NAHA
                       ...       Respondent

                For Petitioner  :SRI.M.A.MANHU

                For Respondent  :SRI.T.KRISHNAN UNNI

The Hon'ble MR. Justice R.BHASKARAN
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :03/03/2006

 O R D E R

R.Bhaskaran & K.T.Sankaran, JJ

——————————————————-

.A.S.Nos.809 of 1997 & 845 of 1998

——————————————————-

Judgment

Bhaskaran, J.

A.S.No.809 of 1997

This appeal is filed by by the defendant in O.S.No.27 of 1994 on the file of

the Subordinate Judge’s Court, Tirur. The suit was filed for realisation of

Rs.4,25,622.55 with interest at 15% per annum. According to the plaintiff, the

defendant was the driver of the plaintiff. He got employment at Jiddah. His

services were terminated in 1986. While returning to India, he had purchased a

foreign car for the plaintiff. 10,000 Riyals was paid by the plaintiff through his

son-in-law, who was working there. After the car was brought to India, the

delivery was delayed on account of customs clearance problems. The plaintiffs

spent an amount of Rs.13,000/- for demurrage charges. Rs.1,82,227.55 was paid

as customs duty. Various other amounts had also to be incurred for getting

clearance of the car including warehouse charges, battery service charges,

charges for registration number etc. The plaintiff spent a total amount of

Rs.3,18,223.55 for the car. The defendant intimated the plaintiff that he had paid

530 Riyals at the time of purchase of the vehicle. The balance amount due to the

defendant was also paid by the plaintiff. In the meanwhile, a complaint was

received in the Regional Transport Office. According to the plaintiff, it was

A.S.Nos.809/97 & 845/98 2

manipulated by the defendant to take the vehicle from the custody of the plaintiff.

On the request of the defendant, it was given to him for producing before the

R.T.A. The defendant also agreed to transfer the vehicle in the name of the

plaintiff after the ‘no sale’ period was over failing which he undertook to pay the

plaintiff the amount of damages. The defendant however applied for duplicate

R.C.Book. Knowing about it, the plaintiff filed objections. The defendant did not

return the vehicle to the plaintiff and he transferred the vehicle in the name of

another person within the ‘no sale’ period. Hence the suit was filed for realisation

of Rs.4,25,662.55 with interest at 15% per annum.

2. The defendant in the written statement admitted the purchase of the car

and payment of 10,000 Riyals by the son-in-law of the plaintiff. According to

him, he had spent huge amounts for the purchase of the car and the plaintiff did

not mention the amount spent by him in the plaint. It was the defendant who spent

all the amounts in connection with the delivery of the vehicle. All other

allegations in the plaint regarding payment of the amount by the plaintiff were

denied in the written statement. The defendant due to want of money sold the

vehicle after the ‘no sale’ period. According to him, ‘no sale’ period was more

than 5 years and the bank guarantee given to the Government was forfeited and

the bank instituted O.S.No.8 of 1991 for realisation of the amount. Since the

defendant was working as driver of the plaintiff, he had permitted the plaintiff to

A.S.Nos.809/97 & 845/98 3

use the vehicle for some time and at that time the plaintiff took R.C.Book and

other relevant documents from the car and the same was not returned when

requested by the defendant. Therefore, he applied for duplicate R.C. Book and

sold the car.

3. The trial court raised the following issues

i) Whether the plaintiff is entitled to the
amount claimed in the plaint.

ii) Reliefs and costs.

4. On behalf of the plaintiff, Exts.A1 to A44 were marked and Pws.1 to 5

were examined. On the side of the defendant, Exts.B1 to B18 were marked and

defendant was examined as Dw.1. After trial, the trial court found that the case

set up by the plaintiff was true and that the defendant was liable to pay the

amount incurred by the plaintiff to the plaintiff. Thought a plea of limitation was

not specifically raised and no issue framed, that question also was considered by

the trial court and it was found against.

5. In this appeal, the main points raised are (1) that the contention of the

plaintiff that he spent the entire amount for import of the car was not proved, (2)

that such an agreement was unenforceable in law under S.23 of the Contract Act,

and (3) that the suit itself was barred by limitation as the plaintiff filed the suit

three years after the amount were alleged to have been paid by the plaintiff.

A.S.Nos.809/97 & 845/98 4

Point No.1

6. The learned counsel for the appellant contended that all the documents

produced in the case are in the name of the defendant and therefore the plaintiff

was not entitled to contend that it was he who spent for such payments. It can be

seen from the documents produced in the case that though all the documents were

produced by the plaintiff since the registration of the car was in the name of the

defendant documents could also be only in his name. But the fact remains that it

was the plaintiff who spent those amounts form his pocket as otherwise there was

no possibility of his coming into custody of those documents. The contention of

the defendant that for some time the vehicle was with the plaintiff as the

defendant was earlier the driver of the plaintiff and he had allowed the plaintiff to

use the car and at that time the plaintiff took away all the papers from the car

cannot be believed. There was no necessity for the defendant to keep all the

documents in connection with the purchase and import of the car in the car itself.

Pw.1 was the Joint Regional Transport Officer, Malappuram. He was examined

to prove that the defendant had applied for duplicate R.C. of the car. Ext.X-1

series were got produced to show that the defendant had applied for duplicate

R.C. and that the plaintiff filed objections. But duplicate R.C. was given to the

defendant. Exts.X-1 to X-19 were proved by Pw.2 the Manager of the Vijaya

Bank. The Bank had given guarantee for which the fixed deposit receipts in the

A.S.Nos.809/97 & 845/98 5

name of the plaintiff’s wife were given to the Bank. He has also given evidence

to the effect that the plaintiff’s wife had account in the Bank and on her

application loan was given to her. On her application, Bank guarantee was given

on behalf of the defendant He has also deposed that the plaintiff had withdrawn

an amount of Rs.1,50,000/- as per Ext.X-16 through the defendant. Ext.X-17 is

the copy of S.B.account book of the plaintiff. In cross-examination, he has stated

that a gold loan was taken by the defendant and the Bank had filed a suit against

the defendant for realisation of the loan amount. But he has also stated that the

amount covered by the fixed deposit receipts were adjusted for the loan amount.

Exts.A1 to A12 are the documents produced by the plaintiff to show that it was

he who spent the amount for getting the car cleared from the Customs Department

and the amount of 10,000 Riyal given by the son-in-law of the plaintiff was not

disputed by the defendant. Therefore, the contention of the defendant that the car

was purchased by his own earnings was not believed by the trial court and nothing

has been brought to our notice to hold that the oral and documentary evidence

produced by the plaintiff to substantiate his contention that the car was purchased

with his money and brought to India at his expense was not true. Therefore, we

find against the first point raised by the learned counsel for the appellant.

Point No.2

7. The learned counsel for the appellant contended that the agreement

A.S.Nos.809/97 & 845/98 6

itself is invalid in view of S.23 of the Contract Act and the same was

unenforceable in law. According to the learned counsel, the car brought to India

was a new car and only persons who own a car for their personal use can bring

that car to India whenever returning to India and since the plaintiff and defendant

were parties to the violation of the Foreign Exchange Rules, the plaintiff was not

entitled to enforce the agreement. There is no merit in this contention since as the

trial court has noticed, the only condition for importing the car was that it should

not be sold within two years of such import. It was known as ‘no sale’ period.

After the no sale period the defendant could sell the car to anybody. In this case,

the plaintiff therefore waited till the expiry of the period. We do not find any

such contention raised before the trial court. Though a ground is raised in the

memorandum of appeal that the defendant was bringing a new foreign car, we do

not find any such contention raised in the pleadings in the trial court and in the

absence of necessary materials, it may not be proper for the first appellate court to

consider such point for the first time in appeal as it is a mixed question of fact and

law. What exactly was the violation of the law in the agreement between the

parties and how it was unenforceable in law were all matters which had to be

pleaded and proved by the defendant if he wanted to show that the amount spent

by the plaintiff for the purpose of the car was not realisable by him from the

defendant when it is proved that the defendant did not repay the amount spent by

A.S.Nos.809/97 & 845/98 7

the plaintiff and has sold the car to third party after getting the benefit of the

entire amount spent by the plaintiff. Therefore, this point is also found against the

appellant.

Point No.3

8. The learned counsel for the appellant vehemently argued that at any rate

the suit is barred by limitation. According to the learned counsel, the entire

amounts were spent by the plaintiff prior to 30-3-1987 and the period of limitation

is only three years and it expired on 30-3-1990. The suit was filed only on 19-6-

1991 and since it was filed beyond three years the suit was liable to be dismissed.

As already noticed, though such specific contention was not raised in the written

statement, the trial court has considered this aspect and found that the plaintiff

was entitled to wait till the no sale period was over and it expired only on

20-3-1989. The suit was filed on 19-6-1991. According to the learned counsel

for the appellant in Ext.A31 which is a statement filed by the plaintiff before the

A.R.A.,Malappuram, in connection with the clearance of the car,the plaintiff had

detailed the amounts spent by him and it showed that the plaintiff was prepared

to give the vehicle in case he was paid the entire amount spent by him. Therefore

the claim was only for the amount spent by the plaintiff and Ext.A31 is dated

25-11-1987. According to the learned counsel for the appellant, the plaintiff was

not entitled for more than three years from the date of spending of the amount for

A.S.Nos.809/97 & 845/98 8

the release of the car from the customs as well as for bringing the car to India.

The trial court found that since the plaintiff was entitled to wait till the no sale

period was over and in case he was given the car after the no sale period was

over, there was no necessity for him to file the suit at all. According to the learned

counsel for the appellant, the suit is for realisation of money and the plaintiff was

bound to file the suit within time. The learned counsel for the appellants also

relied on the decision of this Court in State of Kerala v. Thalayar Tea

Company Ltd (1982 KLT 404). Whether Article 24 or Article 113 was the

relevant Article was the question for decision in that case. The facts of the case

are that the plaintiffs had sought for refund of the amount collected as seigniorage.

Earlier, there was a suit filed as O.S.No.70 of 1966 challenging the collection of

seigniorage. Though the trial court dismissed the suit, this Court in appeal

decreed the suit. Thereafter, O.S.No.83 of 1973 was filed for realisation of the

amounts already collected by the Government towards seigniorage, sales-tax and

interest. Therefore the question arose as to which was the starting point of

limitation – whether it was three years when the money was received or three

years after the right accrued. The two Judges of the Division Bench had

difference of opinion and the matter was referred to a third Judge. His Lordship

Justice P.Subramonian Poti, Acting Chief Justice, as His Lordship then was,

opined that the period of limitation started from the date when the money was

A.S.Nos.809/97 & 845/98 9

received and it was further held that when specific Article was applicable, the

residuary Article of the Limitation Act has no application. In this case, we do

not think that that judgment will help the learned counsel for the appellant. This

is not a mere suit for money received by the defendant from the plaintiff. The suit

is filed for all the amounts spent by the plaintiff for the purchase of the car as well

as for getting clearance from the Customs Department and for other incidental

matters. The entire amount was not received by the defendant from the plaintiff.

Therefore, Article 24 of the Limitation Act has no application. If Article 24 has

no application, it is not in dispute that Article 113 will apply in which case the suit

was filed within time as according to the plaintiff, the cause of action arose in the

suit when the defendant refused to transfer the car in favour of the plaitniff after

the no sale period was over.

9. In Thalayar Tea Company’s case, the learned Judge relied on the

decision of the Supreme Court reported in Venkata Subbarao v. State of A.P.

(AI R 1965 SC 1773). That decision itself made it clear that if the right to refund

does not arise immediately on receipt by the defendant but arises by reason of

facts transpiring subsequently Article 62 (Present Article 24) does not apply.

Under Article 113 the starting point of the period of limitation is when the right to

sue accrues. On the facts of this case, it is clear that the plaintiff wanted the car to

be purchased after the no sale period was over. It is only when he found that the

A.S.Nos.809/97 & 845/98 10

car would not be sold to him that his right to sue accrued and the suit is filed

within three years as per the dates given earlier in this judgment. We are inclined

to hold that the suit is not barred by limitation also for the reason that no such

contention was raised and no issue was tried. The question of limitation is a

question of law only if it arises out of admitted facts. If on the averments in the

plaint the suit is not barred by limitation, the defendant will have to deny the

averments and plead that the suit is barred by limitation. In the absence of such

contentions, the averments in the plaint regarding cause of action will have to be

accepted. In that view of the matter also, we are of opinion that the suit is not

barred by limitation. Admittedly, the imported car could not be sold to the

plaintiff within the no sale period and without selling the car to the plaintiff, the

defendant has sold the car to a third party and obtained money from the third

party. When the documents produced proved that the plaintiff has spent the entire

amount and the defendant has received the consideration by sale of the car to a

third person, we do not find any reason to interfere with the judgment of the court

below. The plaintiff is entitled to get the amount from the defendant. The appeal

is liable to be dismissed.

S.A.No.845 of 1998

10. This appeal is filed by the defendant in O.S.No.114 of 1994 on othe

file of the Subordinate Judge’s Court, Tirur. The suit was for realisation of

A.S.Nos.809/97 & 845/98 11

Rs.38,319/- from the appellant with interest at 19.5% per annum.

11. The plaintiff was a guarantor to the defendant for obtaining a bank

guarantee of Rs.58,500/- from Vijaya Bank, Manjeri. The bank guarantee was

required for getting a clearance certificate for a foreign car brought to India by the

defendant. The plaintiff had deposited fixed deposit receipts for Rs.15,000/- with

the Bank as guarantee. She also mortgaged her immovable property for

Rs.58,500/-. For violating the terms of import the Bank guarantee was forfeited.

The bank encashed the fixed deposit receipts of the plaintiff which was given as

security. The maturity value of the fixed deposit receipts was Rs.28,764/-. The

suit was filed to get the amount with interest as well as other amounts spent by

the plaintiff in connection with the guarantee given to the defendant from the

defendant. She also claimed the expenses incurred by her for defending

O.S.No.8 of 1991 a suit filed by the Bank against the defendant whereas the

plaintiff was also made a party.

12. The defendant denied the liability though the transaction was not

disputed. According to him, he had paid the value of the fixed deposit to the

plaintiff when she had handed over the fixed deposit receipts to the Bank. He

also contended that he had discharged the entire amount due to the Bank. After

framing of necessary issues, the trial court granted a decree for Rs.22,537/- with

interest at 12% from 30-3-1990 till realisation.

A.S.Nos.809/97 & 845/98 12

13. In this appeal, the learned counsel for the appellant repeated the

contention of the defendant in the trial court. The point for consideration is

whether the decree of the trial court requires any modification.

14. Though the suit was filed for realisation of Rs.38,319/- with interest at

19.5%, the trial court has not granted the entire amount as claimed. Only the

value of the fixed deposit receitps on maturity was directed to be repaid by the

defendant. In fact there is no dispute before us that the plaintiff had handed over

the fixed deposit receitps to the Bank to enable the Bank to give guarantee to the

Government on behalf of the defendant. The contention that the defendant had

paid the amount covered by the fixed deposit receipts to the plaintiff is not proved

by any evidence whatsoever. Since there is no cross-objection by the plaintiff

for the amount disallowed by the trial court, there is no necessity to consider

that aspect in this appeal. Exts.X-1 to X-13 show that the plaintiff had deposited

the fixed deposit receipts and created equitable mortgage of immovable properties

in favour of the bank. The interest awarded is also reasonable having regard to

the facts of the case and no separate argument was advanced with regard to the

rate of interest. This appeal is also liable to be dismissed.

In the result, both the appeals are dismissed.

.March 3, 2006.

R.Bhaskaran, Judge

A.S.Nos.809/97 & 845/98 13

K.T.Sankaran, Judge.

“C.R”

R.Bhaskaran & K.T.Sankaran, JJ

——————————————————-

A.S.Nos.809/97 & 845/98 14

——————————————————

A.S.Nos.809 of 1997 & 845 of 1998

Judgment

March 3, 2006.

——————————————————