High Court Punjab-Haryana High Court

Shabeg Singh vs Raj Kumar on 24 September, 2008

Punjab-Haryana High Court
Shabeg Singh vs Raj Kumar on 24 September, 2008
R.S.A.No.3087 of 2008                                   -1-

IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                                           R.S.A.No.3087 of 2008

                                           Date of Decision:24.9.2008


Shabeg Singh

                                                        .....Appellant

                                versus

Raj Kumar

                                                        .....Respondent


CORAM:      HON'BLE MR.JUSTICE AJAY KUMAR MITTAL.


Present:    Mr. Baltej Singh Sidhu, Advocate for the appellant.

                        ****

AJAY KUMAR MITTAL, J.

The present regular second appeal filed by the defendant is

directed against the judgment and decree dated 4.6.2008 passed by

the lower appellate Court whereby that of the trial Court dated

19.8.2005 dismissing the suit of the plaintiff for recovery of

Rs.6,25,000/- was set aside and the suit of the plaintiff was partly

decreed.

Put shortly, the facts of the case are that the defendant had

been selling his crops to the plaintiff firm and also used to take amount

on credit from time to time and had been returning the same which was

credited in his account. It was pleaded that on 18.10.1997, the

defendant visited the shop of the plaintiff and enquired about his

account, on which a total sum of Rs.1,73,378/- (including interest of
R.S.A.No.3087 of 2008 -2-

Rs.13,713/-) was outstanding towards him. The defendant took another

sum of Rs.2,26,622/- in cash from the plaintiff and also executed a

pronote and receipt to the tune of Rs.4 lacs on the same day, i.e.

18.10.1997 in the presence of the witnesses and agreed to pay interest

at the rate of 2% per month. It was further pleaded that a dispute arose

between the parties and a compromise was got effected between them

vide agreement dated 30.7.1998. In the said compromise, the

defendant admitted the outstanding amount of Rs.4,00,000/- and the

execution of the pronote and receipt dated 18.10.1997 and agreed to

pay an amount of Rs.3,65,000/- to the plaintiff upto 31.10.1998, in

default, the defendant would pay the amount along with interest . It was

further agreed in the compromise that the defendant would withdraw the

criminal case filed against the plaintiff and the plaintiff would return the

pronote and receipt to the defendant after receiving the aforesaid

amount. According to the plaintiff, the defendant made a payment of

Rs.56,690/- on 7.5.1999 through M/s Siri Ram Kishan Chand and sons

and thereafter failed to make the payment of the outstanding amount

and a total amount of Rs.6,25,000/- (Rs.3,08,310/- as principal plus

Rs.3,16,690/- interest) is outstanding and recoverable from the

defendant after deducting the amount of Rs.56,690/- paid on 7.5.1999.

The plaintiff requested the defendant to make the payment of the

outstanding amount but he refused to do so and that gave rising to the

filing of the suit.

The claim of the plaintiff was controverted by the defendant

by filing a written statement and raising various preliminary objections

therein. It was pleaded that neither the defendant borrowed any
R.S.A.No.3087 of 2008 -3-

amount nor executed pronote and receipt in favour of the plaintiff. It was

further pleaded that the defendant had been selling his agricultural

produce at the plaintiff’s firm but after Harri 1997, the relations between

the plaintiff and the defendant became strained and the plaintiff showed

a huge amount outstanding against the defendant. According to the

defendant, he under fear and compelling circumstances signed the

pronote and bahis and the agreement dated 30.7.1998 was a false and

fabricated document as no compromise was effected between him and

the plaintiff. The other averments made in the plaint were denied and a

prayer for dismissal of the suit was made.

The trial Court on appreciation of the oral as well as the

documentary evidence adduced by the parties held that the plaintiff

failed to prove the execution of the pronote and receipt dated

18.10.1997 on the basis of which compromise dated 30.7.1998 was

effected. It was further held that the plaintiff was not entitled to the

recovery of Rs.6,25,000/- from the plaintiff and that the suit of the

plaintiff was time barred. Accordingly, the trial court vide judgment and

decree dated 19.8.2005 dismissed the suit of the plaintiff. Feeling

aggrieved, the plaintiff approached the lower appellate court which vide

judgment and decree dated 4.6.2008 accepted the appeal. The lower

appellate court while setting aside the judgment and decree of the trial

court held that the suit was filed within limitation. The lower appellate

court recorded that the parties had entered into a written

compromise/agreement on 30.7.1998 whereby the defendant had

accepted the liability of outstanding amount of Rs.3,65,000/- which was

to be deposited with the respondent-plaintiff in two installments, i.e. first
R.S.A.No.3087 of 2008 -4-

installment of Rs.1,65,000/- on 31.10.1998 and second installment of

Rs.2,00,000/- on 15.5.1999. Further, in the criminal complaint filed by

defendant-Subeg Singh against Raj Kumar-plaintiff, an application,

Ex.P11, was filed by the defendant wherein he had admitted that he had

entered into a compromise for Rs.3,65,000/- and the criminal court after

recording the statement of the defendant on 29.9.1998 ordered the

complaint to be dismissed as withdrawn vide Ex.P7/A. Accordingly, it

was held that the defendant-appellant had admitted the compromise

between him and the plaintiff concerned by virtue of Ex.P11 and the suit

of the plaintiff was decreed to the extent that he was entitled to recover

Rs.3,65,000/- along with interest at the rate of 12% per annum from the

date of execution of the pronote, i.e. 18.10.1997 till the date of decision

of the appeal, i.e. 4.6.2008, and future interest at the rate of 6% per

annum from 4.6.2008 till the date of realization.

I have heard learned counsel for the appellant and perused

the impugned judgments with his assistance.

Learned counsel for the appellant has submitted that the

agreement/compromise and Ex.P11 relied upon by the lower appellate

court as acknowledgment for extension of limitation was in the criminal

case and the same could not be treated as an acknowledgment for the

purpose of extension of limitation in this case. He further submitted that

the principal amount claimed from the defendant was Rs.3,08,310/-

whereas the decree had been passed for the recovery of Rs.3,65,000/-.

Section 18 of the Limitation Act, 1963 (in short “the Act”)

relates to the effect of acknowledgment in writing. It reads thus:-

“18. Effect of acknowledgment in writing.- (1)
R.S.A.No.3087 of 2008 -5-

Where, before the expiration of the prescribed period

for a suit or application in respect of any property or

right, an acknowledgment of liability in respect of

such property or right has been made in writing

signed by the party against whom such property or

right is claimed, or by any person through whom he

derives his title or liability, a fresh period of limitation

shall be computed from the time when the

acknowledgment was so signed.

(2) Where the writing containing the

acknowledgment is undated, oral evidence may be

given of the time when it was signed; but subject to

the provisions of the Indian Evidence Act, 1872 (1 of

1872), oral evidence of its contents shall not be

received.

Explanation.- For the purposes of this Section,-

(a) an acknowledgment may be sufficient though it

omits to specify the exact nature of the

property or right, or avers that the time for

payment, delivery, performance or enjoyment

has not yet come or is accompanied by refusal

to pay, deliver, perform or permit to enjoy, or is

coupled with a claim to set-off, or is addressed

to a person other than a person entitled to the

property or right,

(b) the word “signed” means signed either
R.S.A.No.3087 of 2008 -6-

personally or by an agent duly authorised in

this behalf, and

(c) an application for execution of a decree or

order shall not be deemed to be an application

in respect of any property or right.”

The aforesaid provision postulates that where before the

expiration of period of limitation for filing a suit in respect of any property

or right, an acknowledgment is made in writing by the party against

whom such property or right is claimed regarding the liability in respect

of such property or right, a fresh period of limitation commences from

the time of signing of the acknowledgment. The appellant could not run

away from the fact that the acknowledgment of debt had been made

and as per Section 18 ibid it does not draw any distinction between civil

or criminal proceedings but relates to the acknowledgment of an

existing debt. Thus, the plea of the learned counsel for the appellant

that the acknowledgment was made in criminal proceedings does not

carry any weight.

In view of the findings recorded, it cannot be disputed that

the defendant vide compromise deed dated 30.7.1998 and Ex.P11 had

accepted the liability of outstanding amount of Rs.3,65,000/- which was

to be deposited with the respondent in two installments, i.e. first

instalment of Rs.1,65,000/- on 31.10.1998 and the second instalment of

Rs.2,00,000/- on 15.5.1999. The suit having been filed on

30.7.2001/1.8.2001 for recovery of a loan amount cannot be said to be

beyond limitation on the face of the compromise dated 30.7.1998 and

the acknowledgment of the existing debt by way of application, Ex.P11.
R.S.A.No.3087 of 2008 -7-

Now adverting to the next submission of the learned

counsel for the appellant, suffice it to notice that no installment in terms

of the aforesaid compromise was made by the appellant to the

respondent. It is, thus, undisputed that an amount of Rs.3,65,000/- is

outstanding against the defendant-appellant which is inclusive of

interest accrued on the debt also. The said submission is, therefore,

rejected.

No question of law much less a substantial question of law

arises in this appeal for consideration of this Court.

In view of what has been stated above, the present appeal

fails and the same is hereby dismissed with no order as to costs.

September 24, 2008                           (AJAY KUMAR MITTAL)
gbs                                                JUDGE