High Court Kerala High Court

S. Shihas vs The Catholic Syrian Bank Ltd on 7 July, 2008

Kerala High Court
S. Shihas vs The Catholic Syrian Bank Ltd on 7 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RFA.No. 572 of 2005()


1. S. SHIHAS,
                      ...  Petitioner

                        Vs



1. THE CATHOLIC SYRIAN BANK LTD.,
                       ...       Respondent

                For Petitioner  :SRI.M.C.SEN (SR.)

                For Respondent  :SRI.C.A.JOY

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :07/07/2008

 O R D E R
                                   P.R.Raman &
                        T.R. Ramachandran Nair, JJ.
                     - - - - - - - - - - - - - - - - - - - - - - - -
                              R.F.A. No.572 of 2005
                      - - - - -- - - - - - - - - - - - - - - - - - - - -
                    Dated this the 7th day of July, 2008.

                                  JUDGMENT

Ramachandran Nair, J.

The defendant is the appellant. The decree is for realisation of

money.

2. The plaintiff bank granted credit facilities totalling Rs.4,35,000/-

to the appellant on the strength of equitable mortgage of 1 acre 8.50 cents of

land with buildings and structures. When the loan amount was defaulted,

the suit was filed. As per the decree, the court below has allowed the

plaintiff to realise Rs.5,27,762/- together with interest at the rate of 12% per

annum from 1.6.1997 till realisation and also the proportionate costs.

3. The only ground raised in the appeal is regarding the interest

claimed in the suit. Learned counsel for the appellant contended that the

court below has not correctly appreciated the facts in fixing the interest at

12% per annum which, going by the principles available under Section 34

of the Code of Civil Procedure, is exorbitant. Learned counsel contended

that the interest ought to have been allowed only at the rate of 6% per

annum at least from the date of decree.

RFA 572/2005 -2-

4. Learned Standing Counsel for the Bank submitted that the contract

rate of interest is 20.50% and the court below has considered the entire

aspects in detail and being a commercial transaction, it cannot be said that

the interest granted is on a higher side.

5. Going by the plaint, the rate of interest claimed is 20.5%. The

court below has fixed the same at 12% in spite of the claim by the plaintiff,

finding that considering the present rate of interest for money lending and

deposit, the interest claimed from the date of suit is excessive. We find no

infirmity in the said method adopted by the court below. In the nature of the

transaction, the court below was right in fixing pendente lite interest and the

future interest at a uniform rate of 12%. Hence, the same is in accordance

with the mandate of Section 34 of the C.P.C. The discretion has been

exercised correctly and there are no grounds to interfere with the same in

this appeal. However, taking note of the fact that the appeal is now pending

before this court since 2005, we direct that the rate of interest will be 6%

per annum from the date of filing of this appeal till realisation. We modify

RFA 572/2005 -3-

the decree accordingly. In all other respects the judgment and decree passed

by the court below is confirmed.

The appeal is disposed of in the above terms. No costs.

( P.R.Raman, Judge.)

(T.R. Ramachandran Nair, Judge.)

kav/