High Court Punjab-Haryana High Court

Rattan Lal @ Rattan Singh vs M/S Gian Chand And Brothers And … on 26 February, 2009

Punjab-Haryana High Court
Rattan Lal @ Rattan Singh vs M/S Gian Chand And Brothers And … on 26 February, 2009
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                        AT CHANDIGARH.

                                       R.S.A. No.1570 of 2008
                                       Date of Decision: 26.2.2009

            Rattan Lal @ Rattan Singh.

                                           ....... Appellant through Shri
                                                   Anil Kshetarpal,Advocate.

                   Versus


            M/S Gian Chand and Brothers and another.

                                          ...... Respondents through Shri
                                                 Rajinder Goyal,Advocate for
                                                 Shri Kushpal Singh,
                                                Advocate.


      CORAM: HON'BLE MR.JUSTICE MAHESH GROVER

                               ....

            1. Whether Reporters of Local Newspapers may be allowed to
               see the judgment?
            2. To be referred to the Reporters or not?
            3. Whether the judgment should be reported in the Digest?

                               ....

Mahesh Grover,J.

This Regular Second Appeal is directed against the judgments

dated 20.7.2006 and 12.3.2008 passed respectively by the Additional Civil

Judge (Senior Division), Pehowa (hereinafter described as `the trial Court’)

and the Additional District Judge, Kurukshetra (referred to hereinafter as

`the First Appellate Court’) whereby the suit of the plaintiff-respondents was

decreed and the appeal of the defendant-appellant was partly allowed.

A suit for recovery of Rs.10,45,620/- (Rs.9,72,670/- as

principal and Rs.72,950/- as interest) along with pendente lite and future

interest at the rate of 18% per annum was filed by the respondents against

the appellant. The case of the respondents was that respondent no.1 is a
R.S.A.No.1570 of 2008

-2-

….

partnership firm and was doing the business of Commission Agency,

whereas the appellant was an agriculturist and was having business dealings

with it. On 30.4.2002, there was an outstanding balance of Rs.5,80,000/-

against the appellant, which was duly acknowledged by him under his

signatures and corresponding entries were made in the accounts books. The

other amounts were also detailed in the plaint. According to the

respondents, since the appellant did not pay the outstanding amounts and

stopped bringing his agriculture produce to them, they were constrained to

file the suit. The interest was stated to have been calculated on the

outstanding amount up to 27.5.2003.

Upon notice, the appellant appeared and filed his written

statement contesting the suit. He disputed his liability to pay the amount in

question to the respondents. The other averments were also denied.

On the pleadings of the parties, the trial Court framed the

following issues:-

1. whether the plaintiff is entitled to recover an amount of

Rs.10,45,620/- along with interest pendente lite and future @

18% per annum, as alleged?OPP

2. Whether the suit of the plaintiff is not maintainable in the

present form?OPD

3. Whether the plaintiff has no locus standi and cause of action

to file and maintain the present suit?OPD

4. Whether the suit of the plaintiff is bad for non-joinder of

necessary parties?OPD
R.S.A.No.1570 of 2008

-3-

….

5. Relief.

After appraisal of the entire evidence on record, the trial Court

decreed the suit of the respondents for recovery of Rs.10,45,620/- along

with pendente lite and future interest at the rate of 6% per annum.

Feeling aggrieved, the appellant filed an appeal which was

partially accepted by the First Appellate Court and it was held that entries

Exhibits P4 and P9 were not proved on record. Except for the amounts

mentioned in these entries, the rest of the findings recorded by the trial

Court were upheld.

Still dis-satisfied, the appellant has filed this Regular Second

Appeal.

Learned counsel for the appellant has assailed the findings of

the Courts below and has contended that a perusal of the plaint and the

evidence which the respondents have adduced are totally at variance with

each other. It was submitted that in the plaint, a positive case was set out by

the respondents that on 30.4.2002, an outstanding balance of Rs.5,80,000/-

was reflected in the accounts books. Reference was made to paragraphs 6

and 7 of the plaint to buttress the point that this amount was further carried

forward in the accounts books, but the accounts books which were produced

and which have also been attached along with the present appeal, do not

bear out the case of the respondents. It was contended that interpolations

and manipulations in the accounts books have been made and no reliance

could have been placed thereon. It was lastly contended that the onus to

prove issue no.1 was upon the respondents and when the appellant had
R.S.A.No.1570 of 2008

-4-

….

denied his signatures on the entries, it was incumbent upon them to have

proved such entries by comparing his signatures with those on other

documents, but the Courts below have erroneously held that it was for him

to prove this aspect of the matter which has resulted in perverse findings

being recorded.

On the other hand, learned counsel for the respondents argued

that the findings of fact have been recorded by the Courts below and,

therefore, the impugned judgments are perfectly in order.

I have thoughtfully considered the respective arguments and

have perused the impugned judgments, as also the certified copies of

various documents which have been placed on record by the learned

counsel for the appellant.

In my opinion, the following questions of law arise for

determination by this Court:-

1. Whether a suit for recovery could be decreed when the

pleadings and evidence led by the plaintiff are at substantial

variance?

2. Whether a plaintiff can be said to have established its case,

particularly when defendant denies borrowing any sum and

signatures on the cash book and no evidence including

document/ finger print expert is led by the plaintiff to

establish the signatures of the defendant on the account

books?

3. Whether a plaintiff is bound to lead some evidence to prove
R.S.A.No.1570 of 2008

-5-

….

that the alleged signatures of the defendant on the cashbook,

particularly when, the signatures are denied by the

defendant?

4. Whether admission of the defendant can be assumed in

absence of clear and unambiguous admission of the party to

litigation?

A perusal of paragraphs 6 and 7 of the plaint reveals that the

positive case of the respondents was that there was an outstanding amount

of Rs.5,80,000/- against the appellant as on 30.4.2002 which amount was

carried forward in the manner which has been detailed in paragraph 7 and,

therefore, a net balance of Rs.6,24,670/- was there as on 1.4.2005.

Paragraphs 6 and 7 of the plaint are extracted below:-

“6. That on 30.4.2002, there was an outstanding balance of

Rs.5,80,000/- (Rs.Five lacs eighty thousand only) towards the

deft. which the deft. acknowledged under his signatures on the

corresponding entry in the account books of the plffs.

7. That during the financial year 2002-03, deft. had borrowed

advance amount on various occasions from the plffs. as shown

below. The same are duly entered in the rokar bahi of the plffs.

               Date                              Amount

               09.05.2002                            650-00

               16.05.2002                        9000-00

               31.05.2002                        9400-00

               29.03.2003                       73620-00
                             R.S.A.No.1570 of 2008

                                      -6-

                                      ....


Thus, having a net balance of Rs.6,24,670/- (Rs.Six lacs

twenty four thousand six hundred seventy only) towards the

plffs. which was carried out by the plffs. in all books for the

year 2003-04 starting from 01.04.2005.”

If the aforesaid averments are tested on the strength of the

evidence which was led by the respondents in the shape of Exhibits P1, P2,

P3, P7, P9 and P10, then it transpires that the entries in the accounts books

and their plea in the pleadings do not complement each other. Exhibit P1

shows that the amount outstanding on 30.4.2002 was Rs.5,80,000/-,

whereas on 29.3.2003, it was Rs.6,64,670/-, but, as seen above, the

pleadings show that the amount outstanding as on 29.3.2003 was

Rs.6,24,670/-. Moreover, there are various interpolations in Exhibits P9

andP10 where the dates have apparently been changed as in two of the dates

reflected therein as 27.3.2003 and 28.3.2003, the figure of `5′ has been

converted into `3′. In Exhibit P8, the amount reflected is Rs.6,64,670/-,

whereas according to their own showing of the respondents, the

outstanding amount was Rs.6,24,670/-.

Further, the appellant has denied his signatures on the entries

which have been relied upon and which, in the opinion of the Court, have

been manipulated and are visible to the naked eye. Once such a change has

been set up by the appellant, the onus was upon the respondents to have

examined the handwriting expert to establish the veracity of the signatures

to bring home their plea as set up by them in their plaint.

The onus to prove issue no.1, which has been reproduced
R.S.A.No.1570 of 2008

-7-

….

above, was upon the respondents. The Courts below were certainly in error

when they returned a finding that the onus to prove the falsity of the

signatures was upon the appellant. It was the respondents, who were relying

upon these entries and the signatures of the appellant and, therefore, it was

their bounden duty to prove the same beyond any shadow of doubt.

The testimony of PW1-Parveen Kumar, who was Accountant

of the respondents and that of PW2-Gian Chand are also at variance. PW1

has stated that the appellant had taken loan of Rs.5,80,000/- on 30.4.2002

regarding which entry had been made at page 6 of the rokar bahi, whereas

PW2 has stated that outstanding amount against the respondent as on

20.4.2002 was Rs.5,80,000/- and the certified copy of that entry is Exhibit

P2.

Therefore, two things glaring stand out, – (i) that the averments

as pleaded in the plaint and the subsequent evidence in support thereof are

at variance with each other and the evidence does not complement the facts.

It is a settled principle of law that a fact has to be pleaded specifically and

tested on the positive evidence to be adduced before the Court. The

pleadings and the evidence in support thereof can neither be ambiguous nor

in the conjectural domain leaving the conclusion to mere inferences, rather

than to plausible conclusions.

That apart, in a suit for recovery, the entire case depends on the

documents on which such a claim is based. The onus to prove is always

upon the person, who approaches the Court by testing his plea on the

strength of such documents. The statement of accounts and rokar bahi etc.
R.S.A.No.1570 of 2008

-8-

….

as maintained by the Commission agents are accepted pieces of evidence,

but at the same time, the onus to prove them is upon the plaintiff and such

documents have to be proved in toto.

Concededly, the appellant was having business dealings with

the respondents, so much so, his father and brother were having accounts

with them and, therefore, it would not have been difficult for the

respondents to prove the signatures of the respondents and which was

imperative in the face of the denial set up by him. The Courts below were

in error in shifting the onus upon the appellant to prove that his signatures

were not existing upon the documents sought to be relied upon by the

respondents. A person is not expected to lead evidence in negative.

The aforementioned questions of law, therefore, stand answered

as above and it is held that since the pleadings and evidence are at variance

with each other and the respondents had not proved the accounts books by

establishing the signatures of the appellants on the same and also for the

reason that the appellant was not expected to lead evidence in the negative,

this Court is of the opinion that the respondents have failed to establish their

case.

Consequently, this appeal is accepted and the impugned

judgments and decrees are set aside.

February 26,2009                                 ( Mahesh Grover )
"SCM"                                                Judge