High Court Kerala High Court

Padmavathy Kurupathy Amma vs T.V.Jose Kutty on 22 June, 2010

Kerala High Court
Padmavathy Kurupathy Amma vs T.V.Jose Kutty on 22 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA.No. 464 of 1997(E)



1. PADMAVATHY KURUPATHY AMMA
                      ...  Petitioner

                        Vs

1. T.V.JOSE KUTTY
                       ...       Respondent

                For Petitioner  :SRI.V.V.SURENDRAN

                For Respondent  :SMT.LEKHA SURESH

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

 Dated :22/06/2010

 O R D E R
                      HARUN-UL-RASHID,J.
             ------------------------------
                      S.A.NO.464 OF 1997
             -------------------------------
            DATED THIS THE 22ND DAY OF JUNE, 2010

                             JUDGMENT

Defendant in O.S.No.330/89 on the file of the

Sub Court, Kozhikode is the appellant. The suit was filed for

realisation of Rs.15,000/- with 18% interest. The suit was

decreed by the trial court, confirmed in appeal. The parties

hereinafter referred to are the plaintiff and defendant as arrayed

in the suit.

2. The defendant admitted the execution of

promissory note for a sum of Rs.15,000/-. Ext.A2 is the certified

copy of the joint statement in O.S.No.28/86. In Ext.A2 it is

stated that the defendant is liable to pay Rs.15,000/-. On that

basis a promissory note was executed. The appellant did not

adduce any evidence to prove his contention. The courts below

relied on Exts.A1 and A2. The admission of liability was also

taken note of. The contentions of the defendant were rejected.

-2-
S.A.464/1997

The defendant also contended that he had paid Rs.12,000/- on

13/4/1989. The said contention was found against the defendant.

On the basis of Exts.A1 and A2 the plaintiff is entitled to realise

the amount from the defendant.

3. The very same contentions were raised by the

appellant before this Court. It is also submitted that on the

previous day of the date of pronouncement of the judgment, the

appellant filed an application for reopening the evidence. That

application was rejected and he did not get sufficient opportunity

to adduce evidence and therefore the case may be remanded for

fresh consideration.

4. In the light of the facts, respective contentions

and evidence on record, I do not find that this is a fit case for

reconsideration by the trial court. The learned counsel for the

appellant submitted that the suit was decreed with 18% interest.

According to him, the rate of interest is unjust and excessive.

Taking into consideration the submission, this Court is of the

-3-
S.A.464/1997

view that the interest rate can be modified. Accordingly, the rate

of interest is modified fixing the same at the rate of 12%.

With the above modification the appeal stands

disposed of. No order as to costs.

HARUN-UL-RASHID,
JUDGE.

kcv

-4-
S.A.464/1997

HARUN-UL-RASHID,J.

————————–

S.A.NO.464 OF 1997

————————–

JUDGMENT

22nd June, 2010