High Court Kerala High Court

N.K.Raju Master vs K.K.Pradeepan on 15 June, 2009

Kerala High Court
N.K.Raju Master vs K.K.Pradeepan on 15 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 374 of 2009()


1. N.K.RAJU MASTER, AGED 62 YEARS,
                      ...  Petitioner

                        Vs



1. K.K.PRADEEPAN, PROPRIETOR,
                       ...       Respondent

                For Petitioner  :SRI.K.MOHAMMED RAFU

                For Respondent  : No Appearance

The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :15/06/2009

 O R D E R
                        HARUN-UL-RASHID, J.
                  ---------------------------------------
                        R.S.A.No.374 of 2009
                 ----------------------------------------
                Dated this the 15th day of June, 2009

                               JUDGMENT

The defendant in O.S.No.403/2000 on the file of the Munsiff’s

Court, Thalassery is the appellant. The appeal is directed against the

judgment and decree in A.S.No.74/2006 on the file of the Subordinate

Judge, Thalassery. The trial court decreed the suit as prayed for and

the same was confirmed by the appellate court. Hence the second

appeal.

2. It is the case of the plaintiff that he and defendant are

known to each other for the last five years, that he paid Rs.25,000/-

as loan to the defendant when he undertakes to repay the amount

within two days. It is further pleaded that on the next day itself the

plaintiff wanted money and therefore he contacted the defendant and

demanded for return of the money. Then the defendant issued a

cheque for Rs.25,000/- dated 30/7/97, the cheque was subsequently

dishonoured by the bank with the return memo (“funds insufficient”).

Hence the suit was filed for realisation of the amount with interest.

The defendant denied the transaction as alleged by the plaintiff.

Before the trial court PW1 was examined and marked Exhibits A1 to A8

on the side of the plaintiff. No oral or documentary evidence was

R.S.A.No.374 of 2009
2

adduced by the defendant. The trial court examined the evidence on

record. The oral evidence of PW1 and Ext.A1 to A8 are also relied on

by the trial court. It concluded that there is a transaction entered into

between the plaintiff and the defendant and the defendant received

Rs.25,000/- from the plaintiff as loan. The trial court further examined

the case set up by the appellant and held that he has failed to prove

discharge of the liability as pleaded in the written statement. Taken

into account the fact that the plaintiff is a money lender and the other

facts and circumstances the trial court held that the plaintiff is entitled

to get a decree as prayed for in this suit. It is also held that the

plaintiff has succeeded in proving that Ext.A1 cheque is supported by

consideration and alleged transaction is a probable one. The trial court

also examined the contentions raised by the defendant in detail and

observed that it is for the defendant to rebut the resumption available

to the plaintiff but no contra evidence is adduced from the side of the

defendant. No oral evidence was adduced by the defendant denying

the transaction alleged by the plaintiff which was proved by the oral

evidence of the plaintiff and by the production of documents in support

of the case. The Appellate court also considered the contentions raised

by the appellant/defendant and came to the very same conclusions

holding that the materials on record probabilise the case of the

R.S.A.No.374 of 2009
3

plaintiff. The Appellate Court also observed that the defendant has

also not even to enter into oral evidence. The transaction alleged by

the plaintiff was found to be proved on facts.

3. I find that no sustainable grounds are made out to take a

different view than the one taken by the courts below on facts. I find

that no questions of law much less any substantial question of law

arises for consideration in this appeal. Appeal therefore fails and

accordingly it is dismissed.

(HARUN-UL-RASHID, JUDGE)

skj.