High Court Kerala High Court

P.P.Damodharan vs P.P.Damodharan on 6 January, 2010

Kerala High Court
P.P.Damodharan vs P.P.Damodharan on 6 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 607 of 1997(E)



1. P.P.DAMODHARAN S/O.RAMAN
                      ...  Petitioner

                        Vs

1. P.P.DAMODHARAN, S/O. P.P.KRISHNAN
                       ...       Respondent

                For Petitioner  :SRI.T.KRISHNAN UNNI (SR.)

                For Respondent  :SRI.A.MOHAMED MUSTAQUE

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

 Dated :06/01/2010

 O R D E R
                     HARUN-UL-RASHID,J.
              -----------------------------
                     A.S.NO.607 OF 1997
              -----------------------------
               DATED THIS THE 6TH DAY OF JANUARY, 2010

                            JUDGMENT

The defendant in O.S.No.575/94 on the file of the Sub

Court, Thalassery is the appellant. The suit was filed for

realisation of Rs.39,520/- with interest. The trial court held that

the plaintiff had succeeded in proving the plaint claim. The trial

court passed a decree allowing the plaintiff to realise a sum of

Rs.39,520/- with interest at the rate of 18% per annum on the

principal sum of Rs.36,00/- from the date of suit till realisation

with costs. Aggrieved by the judgment and decree the defendant

preferred this appeal. The parties hereinafter referred to as the

plaintiff and defendant as arrayed in the suit.

2. The plaintiff was running dye works. The defendant

is the owner of the company, which is manufacturing the

machineries for doing dye works. Plaintiff obtained quotation

from the defendant. As per the quotation, the defendant agreed

-2-
A.S.No.607/97

to supply six machineries. The quotation issued by the defendant

is dated 9/2/1992 for the supply of six machineries. According to

the plaintiff, on 12/2/93 he paid a sum of Rs.62,500/- being the

part value of the machinery mentioned in the quotation. It is

alleged that the plaintiff paid the above-said amount by availing

loan from the Kannur District Co-operative Bank. It is his case

that the defendant did not supply ‘Jalaja’ machine mentioned as

item No.1 in the quotation. The plaintiff lodged a criminal

complaint before the Police requesting to take action against the

defendant on the ground of cheating. It is the case of the plaintiff

that when the police started investigation in the matter, the

defendant approached the plaintiff and on 16/7/94 a settlement

was arrived at between the parties in the presence of mediators

and an agreement was executed by the plaintiff and th defendant.

As per the terms of agreement, the value of the brand new rolling

machine ‘Jalaja’ was fixed as Rs.36,000/- and the plaintiff paid a

sum of Rs.8,200/- to the defendant on the same day and thus paid

-3-
A.S.No.607/97

the entire consideration towards the value of ‘Jalaja’ machine. As

per the agreement, the defendant undertook to supply the said

machinery within three months from 16/7/94. It was further

agreed that in case the defendant was unable to supply the

machinery as agreed, he is liable to pay Rs.36,000/- with interest

at the rate of 18% per annum. The plaintiff also claimed an

amount of Rs.3,000/- towards the value of 1.5 H.P. motor which

he requested the defendant to attach the same to the Jalaja

machine. On the basis of the aforesaid facts, the suit was filed

for realisation of Rs.39,520/- with interest at the rate of 18% per

annum.

3. The defendant filed a detailed written statement

denying the plaintiff’s claim. Ext.A1 is the agreement dated

16/7/94 alleged to have been executed between the plaintiff and

the defendant. In paragraph 4 and the succeeding paragraphs of

the written statement the defendant alleged that he was made to

sign Ext.A1 agreement by force and he was taken in a car by the

-4-
A.S.No.607/97

plaintiff and his associates by force and they obtained the

signature of the defendant. According to him, Ext.A1 is not a

genuine document and the same came into force as a result of the

coercion and undue influence exerted by the plaintiff.

4. The transaction between the plaintiff and the

defendant is not in dispute. It is also not disputed that the

defendant failed to supply the machine mentioned as item No.1

in the quotation. Plaintiff produced Ext.A1 agreement, which

according to him, is executed by the parties pursuant to a

settlement talk in the presence of the mediators. Ext.A1 was

executed in the presence of two attesting witnesses. Ext.A1 is an

agreement entered into between the plaintiff and defendant

whereby the defendant agreed to pay a sum of Rs.36,000/- with

18% interest.

5. Plaintiff was examined as PW1 and one of the

attesting witnesses to Ext.A1 was examined as PW2. Exts.A1 to

A5 documents were marked on the side of the plaintiff.

-5-
A.S.No.607/97

Defendant was examined as DW1 and Exts.B1 to B10 were

marked on his side. Plaintiff as PW1 proved the recitals in

Ext.A1 agreement. He also tendered evidence in terms of the

pleadings in the plaint. His evidence is supported by the oral

evidence of PW2, who is an attesting witness to Ext.A1.

6. The contention raised by the defendant is that Ext.A1

is not a genuine document, but is a concocted document created

for the purpose of filing the suit. According to the defendant, by

exercising undue influence and coercion he was made to sign

Ext.A1 agreement. It is the common case of the parties that

Jalaja machine, which is item No.1 in the quotation, was not

supplied by the defendant and that out of the six items of

machineries agreed to be supplied, the defendant supplied only 5

items. In Ext.A1 the price of the machinery was fixed as

Rs.36,000/-. The court below examined the contentions of the

defendant in detail. The case of the defendant is that he was

taken in a car by force and threatened to sign Ext.A1 agreement.

-6-
A.S.No.607/97

He failed to prove the said incident. Apart from his interested

testimony, no evidence has been adduced in support of the said

contention. No witness was examined to prove the incident that

alleged to have taken place on 21/7/1994. When examined as

DW1 the defendant tendered evidence stating that he lodged a

complaint before the police regarding the incident taken place on

21/7/94. The trial court observed that the defendant did not take

any steps to call for the register or the complaint alleged to have

been filed by him before the police. Defendant produced Exts.B1

to B10. The trial court examined and appreciated all the

documents produced by the defendant one by one. These

documents had no bearing on the question as to whether the

plaintiff and the defendant executed Ext.A1 agreement. The

defendant failed to adduce any evidence in support of his case

that Ext.A1 agreement was not executed on 16/7/1994.

7. The evidence adduced by the plaintiff supported his

case that Ext.A1 agreement was executed by the parties to the

-7-
A.S.No.607/97

suit on 16/7/94. The contention of the defendant that Ext.A1 is

not a genuine document; but it is vitiated by fraud or coercion,

cannot be accepted for want of materials and legal evidence. The

trial court, after examining the oral and documentary evidence

concluded that the transaction as alleged in the plaint is true and

that Ext.A1 agreement dated 16/7/94 is a valid and genuine one.

Therefore, the court below passed a decree directing the

defendant to pay to the plaintiff a sum of Rs.39,520/- with

interest at the rate of 18% on the principal amount. I find that

no grounds are made out by the defendant to interfere with the

findings entered by the court below. I agree with the findings

recorded by the court below and find that there is little merit in

the appeal.

8. The learned counsel for the appellant submitted that

the grant of 18% interest on the principal sum is excessive and

requested this Court to vary the rate of interest. Taking into

consideration the submission of the learned counsel and taking a

-8-
A.S.No.607/97

lenient view, the interest rate is to be modified. Accordingly, the

decree passed by the court below is modified. The plaintiff is

granted a decree for a sum of Rs.39,520/- with interest at the rate

of 9% per annum from the date of the suit till realisation with

costs.

The appeal is partly allowed.

HARUN-UL-RASHID,
JUDGE.

kcv.

-9-
A.S.No.607/97

HARUN-UL-RASHID,J.

————————–

A.S.NO.607 OF 1997

————————–

JUDGMENT

6TH JANUARY, 2010