High Court Madras High Court

Ramachandran vs Y. Theva Nesom Ammal on 7 April, 2003

Madras High Court
Ramachandran vs Y. Theva Nesom Ammal on 7 April, 2003
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED: 07/04/2003

CORAM

THE HONOURABLE MR. JUSTICE A. KULASEKARAN

Second Appeal No. 1930 of 1991


Ramachandran                                   ... Appellant

-Vs-

Y. Theva Nesom Ammal                           ... Respondent


        Appeal under Section 100 CPC against the Judgment and Decree  made  in
A.S.  No.   180 of 1990 dated 28-10-1991 on the file of the Principal District
Judge, Tirunelveli reversing the Judgment and Decree made in O.S.  No.  26  of
1986  dated  28-08-1989  on  the  file  of  the  Additional Subordinate Judge,
Tirunelveli.


!For Appellant          :       Mr.  Peppin Fernando

^For Respondent :       Mr.  I.  Meerasahib


:JUDGMENT

The defendant, who lost his case before the lower Appellate Court is
the appellant in this second appeal. The respondent herein has filed the suit
O.S. No.26 of 1986 on the file of Additional Subordinate Judge, Tirunelveli
for recovery of amount.

2. The case of the respondent herein is that she sold the
property under Ex.A1 on 31-08-1984 for a total consideration of Rs.35,990/-,
but the sale consideration is mentioned only as Rs.9,900/- in the deed as the
appellant herein has agreed to pay the balance sum of Rs.26,00 0/- separately,
later. Since the appellant failed to pay the said sum, as promised, the
respondent has filed the above suit.

3. Before the trial court, the respondent herein has marked Exs.
A1 to A9 and examined herself as PW1 and one Devasundaram, Advocate as PW2.
The case of the appellant herein is that the sale consideration is only
Rs.9,900/-, the claim of the respondent is false besides that barred under
Section 92 of Indian Evidence Act. The appellant herein has marked Exs. B1
to B4 and examined himself as PW1. The trial court dismissed the suit.
Aggrieved by the Decree and Judgment of the trial court, the respondent herein
has preferred appeal A.S. No. 180 of 1990 on the file of the Principal
District Judge, Tirunelveli. The lower appellate Court reversed the Judgment
and Decree passed by the trial court, hence this second appeal.

4. This second appeal has been admitted on the following
substantial questions of law namely

1. Whether the lower Appellate Court failed to note that the claim of the
respondent is barred under provisions of Section 92 of the Indian Evidence
Act?

2. Whether the lower Appellate Court failed to note that the suit is
barred under Section 23 of the Contract Act?

3. Whether the lower Appellate Court has erred in relying upon Ex.A8 to
reverse the well considered judgment of the trial court?

4. Whether the lower Appellate Court is justified in awarding cost of
courts below?

5. Mr. Peppin Fernando, learned counsel appearing for the
appellant submitted as follows:-

The First Appellate Court erred in granting the Decree relying upon
Ex.A8 but it did not make any reference to the appellant or the alleged
transaction; that the evidence of PW2 cannot be relied upon for any purpose;
that the sale consideration in Ex.A1 was Rs.9,900/- and at the time of sale
there was a dispute on that property; that the suit claim is barred under
Section 92 of the Indian Evidence Act; that the First Appellate Court, having
rejected Exs. A2 and A3 ought to have rejected the entire claim of the
respondents; that Exs. B1 to B4 clearly prove the consideration shown in
Ex.A1 is the correct market value and prayed for setting aside the Decree and
Judgment passed by the First Appellate Court.

6. The learned counsel appearing for the appellant relied on the
following decisions in support of his case:-

i) Land Acquisition Officer & Mandal Revenue Officer Vs.
Narasaiah 2001 1 Law Weekly 881 wherein the Honourable Supreme Court,
while dealing with Section 51 (A) of Land Acquisition Act, Section 64 and 6 5
of Indian Evidence Act and Section 57 of the Registration Act pertaining to
Land Acquisition cases held that “in the case of Section 51 (A) of the Land
Acquisition Act also, the position cannot be different, as it is open to the
Court to act on the documents regarding transactions recorded in such
documents. However, this will not prevent any party, who supports or oppose
the said document or the transactions recorded therein to adduce other
evidence to substantiate their stand regarding such transactions. But, it is
not possible to hold that even after the introduction of Section 51 A the
position would remain the same as before.”

In this case, the Honourable Supreme Court held that Section 51 A
enables the Court to treat what is recorded in the document as evidence which
is like any other evidence. But, it is for the Court to weigh all the pros
and cons whether such transactions can be relied upon for understanding the
real price of the land.

ii) Nawab Masjid Trust, by its Manager, A. Ahmed Akli Mohagir Vs.
Chubhagmuell Gulecha (2002) 3 MLJ 496 wherein the learned Single Judge of
this Court, while dealing with Section 92 of the Indian Evidence Act held that
it is well established in law that no party can be permitted to let in oral
evidence contrary to the recitals in a written document and negatived the plea
of the defendants as the same is contrary to the written resolution.

iii) Mohammed Sheriff Alnahary, rep. by its Attorney, T.
Venkatachalam Vs. K.T. Kunjumon 2002-2-Law Weekly 63 – wherein the learned
Single Judge of this Court held that the best evidence about the contents of
the document is the document itself. Section 91 is called a exclusive Rule
since it excludes admission of oral evidence for proving the contents of
documents except where secondary evidence is allowed. Section 92 does not bar
consideration of any document, it prohibits admission of oral evidence which
is contrary to the terms of the agreement.

iv) K.S. Narasimhachari Vs. The Indo Commercial Bank Ltd., G.T.
Madras, represented by the Punjab National Bank and another AIR 1965 Madras
147 wherein a Division Bench of this Court held that under Section 92 of
Indian Evidence Act, while a party admits passing of consideration specified
in the document attempts to show that the consideration was either less or
more than what is specified is not to be permitted.

7. The learned counsel Mr. Meera Sahib appearing for respondent
submits as follows:-

Section 92 of the Indian Evidence Act is not applicable to the facts
and circumstance of the case; that the suit has been filed for recovery of
amount based on Pronote dated 29-12-1984 namely Ex.A2 supported by Ex.A3 dated
27-12-1984 i.e., letter of undertaking executed by Thangamuthu, brother-in-law
of the appellant herein. The respondent herein has sold land to an extent of
2.33 acres and executed Ex.A1, sale deed wherein the sale consideration was
mentioned as Rs.9,900/- but the real sale consideration was Rs.35,990/-. It
is also further argued that the appellant has executed the Pronote dated
29-12-1984 agreeing to pay the sum of Rs.26,000/-; that the brother-in-law of
the appellant has executed a letter of undertaking dated 27-12-1984 which is
marked as Ex.A3; that Ex.A4 is the reply in May 1985 sent by Devasundaram,
Advocate to the respondent herein; that Ex.A5 is the Advocate notice sent to
the appellant; that Ex.A6 is the reply notice sent by the appellant’s advocate
to the respondent’s advocate. Ex.A7 is the telegram dated 11-09-1984 sent by
Devasundaram, Advocate to the respondent herein; that Ex.A8 is the letter sent
by Devasundaram, Advocate to the respondent herein and Ex.A9 is the specimen
signature of the appellant; that the judgment and decree of the First
Appellate Court is based on the oral and documentary evidence and applying the
correct proposition of law as such interference of this Court is not
warranted.

8. The learned counsel for the respondent further submitted that
Ex.B1 is sale deed dated 17-01-1985 executed by sister of the respondent in
respect of the land to an extent of 55 cents for a consideration of
Rs.2,750/-; Ex.B2 is dated 29-09-1984, sale deed executed by sister of the
respondent to an extent of 40 cents for a sum of Rs.4,050/-; Ex.B3 is dated
05-10-1984 sale deed executed by the sister of the respondent herein to an
extent of 40 cents for a total sale consideration of Rs.2,750/-; Ex.B4 is
dated 15-10-1984, sale deed executed by sister of the appellant to an extent
of 51 cents for a total sale consideration of Rs.3,500/-. When taken into
account of the sale consideration in Ex.B1 to B4 and the amount of Rs.35,990/-
claimed towards sale consideration of Ex.A1 is proportionate and the alleged
consideration of Rs.9,900/- mentioned in the sale deed is apparently
disproportionate.

9. The trial court dismissed the suit relying on Section 92 of
the Indian Evidence Act and held that the amount mentioned in the sale deed
cannot be disputed later as lesser or more. On appeal, the First Appellate
Court found that the alleged signature of the appellant contained in Ex.A2 is
not similar as per the specimen signature obtained by the trial court in the
open Court in Ex.A9 and the said pronote was not attested by witnesses and
rightly eschewed the same from consideration as done by the trial court. The
First Appellate Court held that the signature of the appellant found in Ex.A3
as witness is not tallying with the specimen signature namely Ex.A9 and
rejected Ex.A3. The First Appellate Court further pointed out that the
averment that Advocate namely Devasundaram has written Ex. A4 was not proved
by the respondent and rightly rejected both. The First Appellate Court
compared the sale considerations passed in Ex.B1 to B4 and held that the real
consideration could be Rs.35,990/-.

10. Admittedly, the respondent herein has not filed any cross
appeal or cross objection against the rejection of Ex.A2 and A3 by the First
Appellate Court. The only document relied on by the First Appellate Court is
Ex.A8 which was written by the Devasundaram, Advocate.

11. Now, I proceed to consider Ex.A8. Ex.A8 is a letter dated
24-0 1-1985 written by PW2 to the respondent herein in which the appellant is
not a party. In the said letter, he has requested the respondent herein to
send a telegram instructing him to collect money from the appellant herein, so
that he could make use of the same to speak to the appellant. It is also
further mentioned in the said letter that he would meet the appellant in
person. Nothing was stated in the letter about the appellant’s admission of
his liability.

12. Ex.A5 is notice dated 10-05-1985 issued by the respondent’s
advocate to the appellant herein wherein no whispering about Ex.A8. PW2 in
his evidence stated that he was not aware that the appellant was due to the
respondent a sum of Rs.26,000/- but he admitted in his evidence that he
requested the respondent herein to send a telegram so as to enable him to
speak to the appellant herein. I am of considered view that the evidence of
PW2 do not support the case of the respondent.

13. The counsel appearing for either side advanced arguments about
the applicability and non-applicability of Section 92 of Indian Evidence Act
to the facts and circumstance of the case. Section 92 and Sub-clause 4 of
Section 92 of Indian Evidence Act runs as follows:-

Section 92 Exclusion of evidence of oral agreement When the terms of any
such contract, grant or other disposition of property, or any matter required
by law to be reduced to the form of a document, have been proved according to
the last section, no evidence of any oral agreement or statement shall be
admitted, as between the parties to any such instrument or their
representatives in interest, for the purpose of contradicting, varying, adding
to, or subtracting from, its terms;

Proviso (4) The existence of any distinct subsequent oral agreement to
rescind or modify any such contract, grant or disposition of property, may be
proved, except in cases in which such contract, grant or disposition of
property is by law required to be in writing, or has been registered according
to the law in force for the time being as to the registration of documents.

Section 92 contemplates that when terms of any contract, grant or
other disposition of the property or any matter required by law to be reduced
in the form of written documents have been proved, no evidence of any oral
agreement or statement is permissible for the purpose of contradicting,
varying, adding or subtracting the said written document.

The pith and substance of sub-clause 4 of Section 92 of Indian
Evidence Act is, if a party has entered into a contract which is not required
to be reduced in writing, but such a contract has been reduced in writing or
it is oral, in such situation, it is always open to the parties to the
contract to modify its terms and even substitute a new by oral contract and it
can be substituted by parole evidence.

14. In terms of Section 92, I proceed to examine the case on hand.
Ex.A1 is a registered sale deed. Parties to the document cannot be permitted
to let in parole evidence for the purpose of contradicting, varying, adding or
subtracting from its the said document.

15. It is the case of the respondent that the suit has been laid
based on Ex.A2, pronote which was rejected as invalid by the Appellate Court,
which was not challenged by the respondent either by cross appeal or cross
objection. Hence, the substantial questions of law 1, 3 and 4 are answered in
favour of the appellant herein.

16. The 2nd substantial question of law is whether the suit is
barred in terms of Section 23 of the Contract Act or not. Section 23 deals
with contracts which are illegal in the strict sense and it would be affected
by doctrine of ex-turpy ciusa oritur non actio. The said section would apply
only if the consideration or object of the agreement is unlawful or is
fradulent or involves or implies injury to the person or property of another
or in the opinion of the Court is immoral or opposed to public policy. Hence,
the second substantial question of law does not arise in this case for
consideration.

17. In view of the above said findings, I set aside the judgment
and decree passed by the First Appellate Court and restore the judgment and
decree passed by the trial Court.

With the result, the second appeal is allowed. However, considering the
circumstance of the case, no costs.

rsh
Index : Yes
Internet : Yes

To

1. The Principal District Judge
District Court
Tirunelveli

2. The Subordinate Judge
Sub-court
Tirunelveli

3. The Section Officer
VR Section
High Court
Madras 600 104