High Court Kerala High Court

P.S.Aruchami vs Canara Bank on 2 June, 2009

Kerala High Court
P.S.Aruchami vs Canara Bank on 2 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 537 of 1995()



1. P.S.ARUCHAMI
                      ...  Petitioner

                        Vs

1. CANARA BANK
                       ...       Respondent

                For Petitioner  :SRI.T.C.MOHANDAS,T.M.SUNIL

                For Respondent  :SRI.V.M.KURIAN,A.V.THOMAS,

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :02/06/2009

 O R D E R
                      V. RAMKUMAR, J.
                  = = = = = = = = = = = = =
                      A.S.No.537 of 1995
                 = = = = = = = = = = = = = =
             Dated this the 2nd day of June, 2009

                          JUDGMENT

The defendant in O.S.No.339 of 1992 on the file of the

Sub Court, Palakkad is the appellant in this appeal. The said

suit was one for realisation of a sum of Rs.68,260/-.

2. The case of the plaintiff can be summarised as

follows:-

Pursuant to an application for agricultural short term

loan for Rs.44,100/- submitted to the plaintiff-bank by the

defendant for the purpose of digging well, construction of

pump shed and for purchase of pumpset and motor and other

accessories for his agricultural operations in the agricultural

lands belonging to the defendant situated at Pudussery village

in Palakkad Taluk, the plaintiff sanctioned the said loan as per

Loan No. ALFD 2/87. To secure repayment of the above

amounts covered under the above loan, the defendant had

on 6.3.1987 executed a Demand Promissory Note for

A.S.No.537 of 1995
2

Rs.44,100/- in favour of the plaintiff promising to repay the

loan with interest at 10% per annum with compounded

quarterly rests. The defendant had also executed Ext.A2 take

delivery letter dated 6.3.1987 in favour of the plaintiff-bank

accepting the terms and conditions contained therein and also

agreeing to repay the loan in 8 yearly instalments together

with interest as and when due. The defendant had further

executed Ext.A3 Memorandum of Agreement in favour of the

plaintiff accepting the terms and conditions contained therein

and hypothecating the crops raised or to be raised from time

to time over the properties described thereunder. As per the

terms and conditions of the loan as agreed to by the

defendant, the plaintiff is entitled to recover the entire dues in

lump in case of default in the matter of re-payment. By way of

further security for the loan, the defendant had on 13.2.87

deposited the title deeds described in the plaint A Schedule

relating to his immovable properties in Schedule B with the

plaintiff-bank in its Sultanpet Branch, Palakkad Taluk with

intent to create a mortgage thereon in favour of the plaintiff

A.S.No.537 of 1995
3

for the purpose of securing repayment of money due from the

defendant to the plaintiff-bank. The defendant, on

14.02.1987, executed a letter evidencing deposit of the said

title deeds along with two lists showing the list of title deeds

deposited and the description of the immovable properties

mortgaged in favour of the plaintiff. Thereby the defendant

had created a charge over the Plaint B Schedule immovable

properties. The defendant has defaulted the payment of the

instalments due to the plaintiff and has thereby violated the

terms and conditions of Ext.A3 Memorandum of Agreement .

As per Ext.A4 Acknowledgment of Debt and Security dated

20.11.89, the defendant executed a letter acknowledging the

debt and security in favour of the plaintiff in respect of the

aforesaid loan. As per Ext.A5 account maintained by the

plaintiff in respect of the above transaction the total amount

outstanding as on 28.03.1992 was Rs.65,125.20. The

defendant is liable to pay subsequent interest at the revised

rate of Rs.16.5% per annum from 28.3.1992. In spite of

several demands both in person and by registered letters

A.S.No.537 of 1995
4

made by the plaintiff , the defendant did not settle the

accounts. Hence the suit. The defendant had been given

relief to the extent of Rs.10,000/- under the Agricultural Rural

and Debt Relief Scheme 1990 (ARDR Scheme for short) and

the amount claimed in the suit is after giving credit to all the

amounts remitted by the defendant including the relief given

under the ARDR Scheme. The plaintiff is also entitled to

future interest also at the revised rate of Rs.16.5% per

annum. The plaintiff is also entitled to a charged decree by

sale of Plaint B Schedule mortgaged properties in favour of

the plaintiff. The cause of action for the suit arose on

13.2.1987 when the defendant deposited the title deeds with

the Sultanpet Branch of the plaintiff-bank and on 14.2.1987

when the defendant executed a letter evidencing deposit of

the said title deeds and on 16.3.1987 when the defendant

executed the Demand Promissory Note, take delivery letter

and Memorandum of Agreement in favour of the plaintiff and

on 20.11.1989, when the defendant executed the letter of

acknowledgment of debt and security in favour of the plaintiff.

A.S.No.537 of 1995
5

Hence the suit.

3. In the written statement filed by the defendant, he

admitted the loan advanced with the stipulation to pay

interest at the rate of 10 % per annum. His case was that

since the loan was to be repaid in yearly instalments

extending up to 8 years, the suit filed in the year 1992 was

pre-mature. He also disputed the interest rate of 16.5%

claimed. He contended that the deduction of Rs.5,606/-

towards the excess amount under the ARDR Scheme was not

correct and that the suit filed before the expiry of the period

of loan was not maintainable.

4. The court below framed two issues for trial. No oral

evidence was adduced by the plaintiff. Exts. A1 to A5 on the

side of the plaintiff and Ext.B1 to B4 on the side of the

defendant were marked on consent. The learned Sub Judge,

as per judgment and decree dated 13.10.94, after accepting

an affidavit dated 26.10.94 from the plaintiff to the effect that

out of total sum of Rs.10,000/- under the ARDR Scheme, a

sum of Rs.4,394/- alone was given credit to by the plaintiff-

A.S.No.537 of 1995
6

bank, a sum of Rs.2984/- was to be adjusted towards the loan

which the defendant had taken from the Kanjicode Service

Co-operative Bank and a sum of Rs,2622/- had to be adjusted

towards the loan which he had taken from the Palghat District

Co-operative Bank, Menonpara, decreed the suit for

Rs.68,260/- with costs and future interest at the rate of

Rs.12% per annum as against 16.5% claimed by the plaintiff.

It is the said decree which is assailed in this appeal by the

defendant.

5. The learned counsel for the appellant/defendant

reiterated the contentions and grounds raised in the

memorandum of appeal. The main submissions were as

follows:-

When the loan amount was to be discharged in yearly

instalments extending up to 8 years, the plaintiff could take

steps only for recovery of the defaulted instalments and not

the entire loan amount. The suit filed for realisation of the

entire loan amount even before the expiry of 8 years was

premature and therefore not maintainable. The court below

A.S.No.537 of 1995
7

went wrong in apportioning the relief under ARDR Scheme

between two other banks besides the plaintiff-bank and giving

credit only to Rs.4,394/- towards the loan amount in question.

The affidavit filed in support of the said Scheme was filed only

a few days prior to the disposal of the suit and it was accepted

by the court below behind the back of the defendant. The

court below also went wrong in permitting the plaintiff to

create an equitable mortgage by deposit of title deeds

regarding the Plaint B Schedule immovable properties

belonging to the defendant in favour of the Sultanpet Branch

of the Canara Bank, since that branch had nothing to do with

the loan transaction in question and no equitable mortgage

could be created towards the loan availed of by the defendant

from the plaintiff-bank which is the Pudusseri branch of the

Canara Bank.

6. I am afraid that I cannot agree with the above

submissions in their entirety. As for the contention that the

suit was filed prematurely even before the expiry of 8 years

and that the plaintiff can recover only the defaulted

A.S.No.537 of 1995
8

instalments and not the entire loan amount, Clause 6 of

Ext.A3 which has been admittedly executed by the defendant

reads as follows:-

“That in the event of the Borrower

committing breach of any of the terms and

conditions stipulated by the Bank or mis-

utilisation, non-utilisation or only partial

utilisation of the proceeds of the loan,

notwithstanding anything herein contained and

notwithstanding the stipulations if any that the

Borrower is allowed to pay the amounts due in

instalments; the bank shall have right to

demand payment of entire liability forthwith

and to take such other steps as may be

necessary to recover the same by enforcing the

securities.”

7. The above clause is to the effect that in the event of

the defendant/borrower committed breach of any of the

terms and conditions stipulated by the bank, the bank shall

have the right to have the payment of the entire liability

forthwith and to take such other steps as may be necessary to

recover the same by enforcing the securities. Yearly

instalments payable was Rs.5,500/- Admittedly, the defendant

A.S.No.537 of 1995
9

was a defaulter. If so, Clause 6 of Ext.A3 was squarely

attracted, entitling the bank to recover the entire amount in

lump by enforcing the securities. Hence it cannot be said that

the suit was premature.

8. With regard to the equitable mortgage created in

favour of the Sultanpet branch of Canara Bank, it was

specifically pleaded in paragraph 3 of the plaint. No exception

whatsoever has been raised in the written statement with

regard to paragraph 3 of the plaint. That was a matter which

called for specific denial. In the absence of a specific denial

in the written statement, the defendant cannot be heard to

say that the bank was not entitled to create any equitable

mortgage of plaint B Schedule properties in favour of the

Sulthanpet branch of the Canara Bank by way of security for

the enforcement of the land transaction in question. The

absence of such denial in the written statement should be

treated as an admission. An admitted fact need not be proved

in view of Section 58 of the Evidence Act.

A.S.No.537 of 1995
10

9. Now coming to the relief of Rs.10,000/- which the

defendant was entitled under the ARDR Scheme, the plaintiff

having given credit for the entire amount of Rs.10,000/- in

Ext.A5 account maintained by the plaintiff was not entitled to

apportion the said amount between the plaintiff and two other

banks from which the defendant had allegedly taken loan.

After apportioning a sum of Rs.2,984/- towards the Kanjikode

Service Co-operative Bank, another sum of Rs.2,622/- towards

the Palghat District Co-operative Bank, Menonpara, the

plaintiff bank was giving a credit of Rs.4,394/- only towards

the loan in question. A sum of Rs.5606/- was debited to the

defendant’s account. This was resorted to by the plaintiff in

the form of an affidavit filed on 26.10.94 enclosing a letter

dated 24.10.94 from the Kanjikode Service Co-op.Bank Ltd.

In the first place, a copy of the affidavit was not furnished to

the defendant or his counsel and the defendant was not given

an opportunity of confirming or denying the contents of the

A.S.No.537 of 1995
11

affidavit. The said affidavit was accepted by the court below

behind the back of the defendant. That was not only illegal

but was also in violation of the principles of natural justice.

Hence, the court below went wrong in permitting the bank to

debit the sum of Rs.5,606/- in Ext.A5 statement of account.

The defendant was entitled to the full credit of Rs.10,000/- by

way of relief towards the ARDR Scheme. Whether the

defendant would be entitled to any such reliefs with regard to

the loans availed of by him from two other banks, was not an

issue could have been adjudicated in the present suit

especially in the manner in which it was done.

The result of the foregoing discussion is that the decree

passed by the court below to the extent that it has upheld the

debit of Rs.5,606/- in the defendant’s account towards the

loan transaction is liable to be interfered with. The defendant

is held entitled to the full relief of Rs.10,000/- under the ARDR

Scheme and the account will stand rectified to that extent.

The bank will be entitled to execute the decree as per a

A.S.No.537 of 1995
12

revised statement of accounts giving full credit of Rs,10,000/-

by way of relief under ARDR Scheme and calculating interest

at the rate of Rs.12% on the amount due. The Appeal is

allowed in part to the limit extended mentioned above.

Dated this the 2nd day of June, 2009.

V. RAMKUMAR, JUDGE

sj