High Court Kerala High Court

Pottayilthodi Veettil … vs Narangayil Aravindakshan on 30 January, 2007

Kerala High Court
Pottayilthodi Veettil … vs Narangayil Aravindakshan on 30 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA No. 1093 of 2006()


1. POTTAYILTHODI VEETTIL CHANDRASEKHARAN,
                      ...  Petitioner

                        Vs



1. NARANGAYIL ARAVINDAKSHAN,
                       ...       Respondent

                For Petitioner  :SRI.S.V.BALAKRISHNA IYER (SR.)

                For Respondent  :SRI.T.SETHUMADHAVAN

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :30/01/2007

 O R D E R
                       M.SASIDHARAN NAMBIAR,J.



                           ------------------------------------------

                             R.S.A .NO.1093   OF  2006

                           ------------------------------------------


                           Dated     30th   January   2007




                                    J U D G M E N T

Appellant is the defendant and respondent

the plaintiff in O.S.127/02 on the file of Munsiff

court, Parappanangadi. Respondent instituted the suit

for realisation of the amount due under Ext.A1

promissory note dated 26/1/2002 for Rs.38,000/- with

interest. Appellant in the written statement denied

execution of Ext.A1. Learned Munsiff framed necessary

issues. Respondent was examined as PW1 and appellant

as DW1. On the side of respondent Ext.A1 promissory

note was marked and on the side of appellant, Ext.B1

lawyer notice sent by respondent and Ext.B2 reply

notice were marked. Learned Munsiff on the evidence

dismissed the suit holding that respondent did not

succeed in establishing execution of Ext.A1.

Respondent challenged the decree and judgment before

Sub court, Tirur in A.S.110/2003. Learned Sub Judge

after re-appreciation of evidence and elaborate

discussion of the findings of learned Munsiff and

2

evidence reversed the finding and granted a decree

for realisation of the amount. It is challenged in the

second appeal.

2. Learned counsel appearing for appellant was

heard.

3. According to appellant the substantial

question of law which arises for consideration in the

appeal is whether appellate court was correct in

relying on a case which was not set up in the plaint.

According to learned counsel, in the plaint respondent

did not specifically plead that Rs.2,000/- was

borrowed in addition to Rs.38,000/- borrowed under

Ext.A1 and that a cheque was issued for the amount due

under the promissory note as security and therefore

learned Sub Judge should not have interfered with the

decree and judgment passed by learned Munsiff.

4. Learned Sub Jude has elaborately discussed

the evidence and found that appreciation of evidence

by learned Munsiff was not proper. Though it was

contended that in Ext.B1 lawyer notice, respondent did

not contend that cheque was issued as security for the

amount due under promissory note, as rightly found by

learned Sub Judge that notice was sent in compliance

with the mandatory provisions of Section 138 of

3

Negotiable Instruments Act and in such a notice it is

not necessary to give details of antecedent debt.

Learned Sub Judge has given cogent reasons for

accepting the evidence of PW1 and rejecting the

evidence of DW1. Though it was contended that learned

Sub Judge should not have accepted a new case which

was set up in the plaint on going through the judgment

I cannot agree with the submission that a new case

has been accepted. In any event there is no

substantial question of law much less the question of

law. As held by Apex court in K.D.Kadam v. Savitribai

Sopan Gujar (1999 (3) SCC 722) mere appreciation of

evidence or facts is not a substantial question of

law. First appellate court is competent to

reappreciate the facts and evidence. Learned Sub

Judge correctly appreciated the evidence and

reversed the findings of the Munsiff giving cogent and

sufficient reasons. It cannot be interfered in the

appeal.

Appeal is dismissed in limine.

M.SASIDHARAN NAMBIAR,

JUDGE.

4

uj.