High Court Kerala High Court

Pothillathil Seemanthini vs E.M. Dileep. Aged 41 Years on 11 March, 2010

Kerala High Court
Pothillathil Seemanthini vs E.M. Dileep. Aged 41 Years on 11 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13925 of 2009(O)


1. POTHILLATHIL SEEMANTHINI, AGED
                      ...  Petitioner

                        Vs



1. E.M. DILEEP. AGED 41 YEARS, S/O. ISMAIL
                       ...       Respondent

                For Petitioner  :SRI.V.R.KESAVA KAIMAL

                For Respondent  :SRI.P.K.RAVISANKAR

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :11/03/2010

 O R D E R
                        P. BHAVADASAN, J.
              - - - - - - - - - - - - - - - - - - - - - - - - - - -
                   W.P.(C). No. 13925 of 2009
            - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 11th day of March, 2010.

                                JUDGMENT

Petitioner was the plaintiff in O.S.264 of 1999

on the file of Sub Court, Thalassery. That was a suit for

declaration to the effect that Document No.1250 of 1999

executed by the plaintiff was only as a security for a loan

transaction and never intended to be a sale deed. The

parties entered into a compromise and Ext.P1 is the

compromise decree. As per the decree, the respondent

herein was to pay Rs.1,25,000/- to the petitioner and on

payment of the same the plaintiff was to surrender

vacant possession of the house in which she was

residing. The respondent is the second defendant in the

suit. According to the petitioner, the respondent did not

honour his commitment and did not pay the amount.

That forced the petitioner to file execution petition. A

copy of the petition is produced as Ext.P2. The

respondent entered appearance and objected to the

WPC.13925/2009. 2

execution petition. Ext.P3 is his objection. The contention

of the respondent was that the amount was in fact paid by

him and in turn the decree holder had executed the deed as

contemplated by the decree. The document so executed is

marked as Ext.P4. The petitioner alleges that it is a forged

document and she had not executed the same and the

money had not been paid to her.

2. It is pointed out that the respondent had

initiated criminal proceedings against the son of the

petitioner for offence punishable under Section 138 of

Negotiable Instruments Act. In that proceedings, the

respondent had given his testimony and that is Ext.P5. The

petitioner points out that in the criminal proceedings Ext.P4

was not produced at all. Finally the criminal proceedings

ended in the acquittal of the son of the petitioner.

3. In the light of the controversy involved, the

execution court took evidence in the matter. The petitioner

examined herself as P.W.1 and marked Ext.A1. From the

side of the respondent R.Ws.1 and 2 were examined and

WPC.13925/2009. 3

Exts.B1 and B2 were marked. The execution court by order

dated 25.10.2008 dismissed the execution petition. The said

order is appealed in this writ petition.

4. The question that arises for consideration is

whether any interference is called for with the order of the

execution court.

5. There is no dispute regarding the fact that

there was a suit as O.S. 264 of 1999 between the petitioner

herein and three persons as defendants. The second

defendant is the respondent herein. That suit was

compromised and a compromise decree was passed, which

is produced as Ext.P1. As per that compromise decree, the

second defendant in the suit, that is the respondent herein,

was to pay a sum of Rs.1,25,000/- to the plaintiff on

21.1.2001 being the compensation and on tendering that

amount, the plaintiff had to surrender possession of the

house named “Pranatha’ bearing No.ELP XI-99 situate in the

property scheduled to document no.1250/99 of SRO Kannur.

The grievance of the decree holder is that the said amount

WPC.13925/2009. 4

has not been paid. On the other hand, the respondent would

contend that he had infact paid the amount to the decree

holder and she had executed Ext.A1 agreement, which

clearly shows that the house has been surrendered to him.

The court below chose to accept the version given by the

respondent and dismissed the E.P..

6. Learned counsel appearing for the petitioner

pointed out that the court below has omitted to take note of

Order XXI Rule 1 and 2 CPC. Going by that provision, in case

payment is said to have been made by the judgment debtor

out of court in the manner provided therein, the payment

cannot be taken into consideration unless the decree holder

certifies such payment or the court. There is no such

certification in the case on hand and on that sole ground,

the relief should have been granted to the petitioner. It is

also contended that the definite case of the decree holder

was that Ext.B1 agreement produced by the respondent was

a concocted document and that it was not executed by her.

It is claimed that the document ought to have been

WPC.13925/2009. 5

forwarded for expert opinion and the order now passed

without doing so is illegal. Various other circumstances are

also pointed out by the learned counsel for the petitioner,

which according to her would indicate that the claim of the

respondent is totally false.

7. Learned counsel appearing for the respondents

on the other hand submits that there is no merit in any of

the contentions raised by the petitioner before this court.

Attention was drawn to the pleading in the E.P. wherein it is

clearly stated that the decree holder had vacated the

premises in January, 2001 itself and handed over the key to

the respondent. In evidence of the same, she had executed

Ext. B1 agreement also. Attention was drawn to the fact

that E.P. was filed only in 2006. Having surrendered the

building in 2001, it is inconceivable that she would have

waited till 2006 if as a matter of fact the amount had not

been received by her. Learned counsel also drew the

attention of this court to the fact that there was criminal

proceedings initiated by the respondent against the son of

WPC.13925/2009. 6

the decree holder for offence under Section 138 of the

Negotiable Instruments Act and in order to pressurise the

respondents to withdraw the same, the present proceedings

had been instituted.

8. It is difficult to believe the case put forward by

the petitioner. There was a compromise decree passed in

the suit between the plaintiff and the respondent and two

others. The condition was that on payment of Rs.1,25,000/-

the decree holder would vacate the house and hand it over

to the respondent. The respondent has produced Ext.B1,

which according to him is the document which would

indicate that the decree has been honoured by him as well

as the decree holder. The petitioner disputes her signature

on the said document. The respondent had examined

himself and another person, who is a witness to Ext.B1.

Both of them say about the payment of the amount and

execution of Ext.B1 by the petitioner.

9. It is true that in the deposition given before

criminal court proceedings against the son of the petitioner,

WPC.13925/2009. 7

the respondent does not say about Ext.B1 agreement. This

was highlighted as a clinching circumstance by the learned

counsel for the petitioner.

10. One must at once notice that the issue

regarding Ext.B1 was not a matter relevant for consideration

in the criminal proceedings. There was no occasion for the

respondent to urge that Rs.1,25,000/- had been paid to the

petitioner and she had executed a document. Therefore this

contention has no basis.

11. The evidence of P.W.1 is very interesting. She

has filed an affidavit in chief in which she speaks about the

case in terms of the execution petition. In cross

examination she admitted that she had surrendered the

building to the respondent and maintained that she had not

received the amount as stipulated in the decree. When she

was shown her vakalath, E.P. etc, she denied her signature

on all documents presented by her before court. The court

below has considered the evidence in detail and also found

that the signature found on Ext.B1 tallies with the other

WPC.13925/2009. 8

signatures of the petitioner available before court. This

aspect was taken serious objection to by the learned counsel

for the petitioner. It is pointed out that first of all the court

was not justified in doing so and the court below ought to

have sent the document for expert opinion. It is also pointed

out that a bare look at the signature would show that they

are different.

12. There is no rule that the court should sent the

document for expert opinion and there is no harm in the

court comparing the signatures. The court is enabled to do

so under Section 73 of the Evidence Act but the court shall

not base its conclusion only on that basis. Opinion formed

by the court on comparison of the signature can be taken as

an additional item of evidence and that should not be the

sole criterion for arriving at a decision. The court below

cannot be found fault with for comparing the signatures.

13. Learned counsel appearing for the petitioner

referred to the decisions reported in Ittiavira Thommen v.

Chandry Abraham (1956 KLT 282), V. Ponnappan v.

WPC.13925/2009. 9

Vijayan (1997(1) KLJ 207), M.K. Lakshman v. K.

Surendran (1997(2) ILR Ker. 826) and Sultama Begum v.

Prem Chand Jain ((997) 1 SCC 373) for the position that

unless the payment of amount is certified under Order XXI

Rules 1 and 2, the payment cannot be accepted. However,

at the time of argument, learned counsel was forced to

concede that this provision may not have any application at

all. Even if it is necessary, Ext.B1 is sufficient to show that

the amount has been paid.

14. As rightly pointed out by the learned counsel

for the respondents, if as a matter of fact the building was

surrendered in 2001, it is inconceivable that the petitioner

and her son would have kept quite for such a long period in

case they have not received the amount as per the decree.

This is a clinching circumstance which goes against the

petitioner. Then her conduct in the court in denying all her

signatures also shows that she had no regard for truth.

There is no reason to disbelieve R.Ws. 1 and 2. The court

below has carefully perused Ext.B1 document and had come

WPC.13925/2009. 10

to the conclusion that it was infact executed by the

petitioner.

15. A fervent plea was made by the learned

counsel for the petitioner that this court may remand the

matter to the trial court directing the trial court to send

Ext.B1 document for expert opinion. Apart from the fact that

it is unnecessary, it will also serve no purpose. One may

remember that the petitioner has chosen to deny her

signatures on all the documents filed by her in court. Under

such circumstances, it is felt that it is unnecessary to accede

to the request made by the learned counsel for the

petitioner.

16. The inconsistency in the evidence of R.W.1 is

not so serious so as to disbelieve him. As rightly pointed

out by the lower court, Ext.A1 deposition is in criminal

proceedings in which the issue now involved was not at all

relevant. It is on the basis of the inconsistencies in the

deposition that the petitioner had ventured to contend that

WPC.13925/2009. 11

Ext.B1 is a concocted document and it was subsequently

drawn up.

17. Merely because there are some

inconsistencies in the deposition before the criminal court

and before the execution court, it cannot be said that Ext.B1

is a concocted document. One cannot easily accept that

the petitioner would have simply surrendered the building

without receiving the amount. No valid reason is given

either in the execution petition or in her deposition as to why

she did so. One must also remember that she has a son. He

also did not react when the amount was not paid by the

respondent. It is true that Ext.B1 agreement was executed

on the very same day of the compromise decree itself. But

that is not a ground to doubt the same in the light of the

averments in the execution petition.

18. The court below has considered the entire

matter in great detail and no grounds are made out to

interfere with the order of the court below.

WPC.13925/2009. 12

This writ petition is without merits and

accordingly it is dismissed.

P. BHAVADASAN,
JUDGE

sb.