Shah Chhabildas Mangal Das … vs Luhar Mohan Arjan on 3 August, 1965

0
41
Gujarat High Court
Shah Chhabildas Mangal Das … vs Luhar Mohan Arjan on 3 August, 1965
Equivalent citations: (1965) 6 GLR 893
Author: N Miabhoy
Bench: N Miabhoy

JUDGMENT

N.M. Miabhoy, J.

1. The only question which is raised in this Second Appeal is about the correctness of the decision recorded by the two Courts that the instrument dated 30th December 1951 was a promissory note within the meaning of the Indian Stamp Act 1899 (XI of 1899) (hereafter called the Act) and as such inadmissible in evidence. Plaintiff-appellant brought the suit from which the Second Appeal arises for recovering a sum of Rs. 769-4-0 from defendant respondent The claim was based on the aforesaid document dated 20th December 1951 When the document was sought to be got admitted in the trial Court defendant raised an objection that as the document was a promissory note within the meaning of Section 2 Sub-section (22) of the Act and as it was not stamped as required by Article 49 of the Act the same was not admissible in evidence under Section 35 of the Act. This contention was upheld by the trial Court and on that finding the suit of plaintiff was dismissed. Plaintiff preferred an appeal to the District Court Gohilwad at Bhavnagar

2. The learned District Judge upheld the finding of the trial Court and dismissed the appeal.

3. Mr. Hathi on behalf of respondent raises a preliminary objection based on Section 102 Civil Procedure Code 1908 He contends that as the claim involved in the suit does not exceed Rs. 1 0 no Second Appeal lies The limit of Rs. 1 0 was introduced in Section 102 for the first time by the Amending Act LXVI of 1956 which Act came into operation on 1st January 1957 The suit from which the Second Appeal arises was instituted in the year 1954 before the aforesaid amending Act came into force. Before the amendment the limit was Rs. 500/-. Mr. Mankad contends that the question as to whether a Second Appeal lies or not depends upon the value of the subject-matter at the date when the suit was instituted and not the value of the subject-matter at the date when the question is raised for the first time in the Second Appeal. Mr. Mankad contends that a right of appeal is a vested right which comes into existence at the very inception of the suit and unless the amendment introduced by Act LXVI of 1956 in Section 102 of the Civil Procedure Code 1908 was retrospective the right to present a Second Appeal which became vested when the suit was first filed would not be affected. In my judgment the contention of Mr. Mankad is valid and must be upheld. Mr. Hathi was unable to show to me that the amendment introduced by the aforesaid amending Act was retrospective in operation. In the absence of such retrospective operation it is quite clear that the right of presenting a Second Appeal which became vested at the date of the institution of the suit would not be affected by the limit being raised from Rs. 500/- to Rs. 1000/-

4. The document the admissibility of which is challenged has been translated by the learned appellate Judge and the translation which is reproduced by him in paragraph 6 of his judgment is as follows:

The account of Samvat 2008 of Luvar Mohan Arjan.

Cr…. Dr….

Rs. 2000/- dated 30th December 1955

Rs. 2000/- in cash have been taken to-day from Chhabildas Mangaldas Desai for investing that amount in the partnership business of a grinding mill. The interest at the rate of 3/4 per cent per month was agreed. This amount is to be paid on demand by you with interest. I agree to pay this amount accordingly on demand by you. The maker of the document has then put his thumb-mark. On the credit side there are entries regarding vasuls

The maker ot the document has then put his thumb-mark. On the credit side, three are entires regarding vasuls.

There are seven entries on the credit side. The first entry is dated 30th December 1951 crediting a sum of Rs. 1000/- The other credit entries are for small amounts and represent payments either in cash or in kind on various dates ranging from 3rd January 1954 to 30th March 1954. Now the question as to whether the document is or is not admissible in evidence depends upon the document being a promissory note as defined by Section 2 Sub-section (22) of the Act. Article 49 of the Act at the relevant time required such a document to be stamped with a stamp of two annas. This is not in dispute. It is also not disputed that the document does not bear any stamp whatsoever. Section 35 of the Act enacts that no instrument chargeable with duty shall be admitted in evidence for any purpose by any person having by law or by consent of parties authority to receive evidence or shall be acted upon unless such instrument is duly stamped. Therefore if the document is a promissory note within the meaning of the Act it is not disputed that the document would not be admissible in evidence. But the contention of plaintiff all through out has been that the document is not a promissory note within the meaning of Section 2 Sub-section (22) of the Act that the document is an ordinary agreement and that being so it is admissible in evidence on a penalty being paid. Therefore the whole controversy in the present appeal turns on the question as to what is the true character of the document in question. Now the expression promissory note has been defined in Section 2 Sub-section (22) of the Act. Firstly the definition states that a promissory note means a promissory note as defined by the Negotiable Instruments Act XXVI of 1881. Then follows an inclusive definition. It is not necessary for me to reproduce that inclusive definition in the present appeal because it is common ground that that inclusive definition is not applicable to the facts of the present case. Therefore in order to decide the question as to whether the document in suit is or is not a promissory note one has to turn to the definition of the expression promissory note as given in the Negotiable Instruments Act 1881 That Act defines promissory note in Section 4. The definition is as follows:

A promissory note is an instrument in writing (not being a bank note or a currency note) containing an unconditional undertaking signed by the maker to pay a certain sum of money only to or to the order of a certain person or to the bearer of me instrument.

5. Both the lower Courts have held that the document in question fulfils the requirements of this particular section. In my Court Mr. Mankad did not chal-lenge the validity of this decision. It is not disputed that the document is not a bank note or a currency note. There cannot be any dispute also that the document is an instrument in writing and that it is signed by the maker thereof. There is also no dispute that the document contains an unconditional undertaking to pay a certain sum of money and that the payee is the plaintiff and therefore a certain person. But Mr. Mankads contention is that in order that a document may be a promissory note it is not enough that it must only fulfil the requirements of Section 4 aforesaid. He submits that in order that the document may be a promissory note the document must fulfil a further condition and that condition is the condition of its negotiability. He contends that in order that the document may come within the mischief of Section 35 read with Article 49 of the Act it is necessary that the promissory note must be a negotiable instrument. He further submits that the question as to whether a document is a negotiable promissory note or not depends upon the intention of the parties to the instrument in question and that having regard to the terms of the document and the surrounding circumstances it can never have been the intention of the parties to make the aforesaid document a negotiable instrument. Prima facie the argument does not appear to be sound. The very same argument came up for consideration before a Division Bench of this Court in the case of Jagjivandas Bhikhabhai v. Gumanbhai Narottamdas (Letters Patent Appeal No. 21 of 1961) and was negatived by the judgment delivered on 25th March 1965 by Bhagwati J. speaking for the Division Bench consisting of himself and Mr. Justice Shah (since reported at VI G.L.R. 78). In that case it was held that in order to determine whether the instrument is a promissory note or not regard must be had only to the definition of promissory note contained in Section 4 of the Negotiable Instruments Act 1881 and if the instrument satisfies the requirement of that definition the instrument must be held to be a promissory note quite irrespective of the fact whether it is a negotiable instrument or not. Their Lordships further pointed out that If the promissory note is not a negotiable instrument it may not be negotiable and the person to whom it is delivered or purported to be indorsed and delivered may not be entitled in his own name to the possession of the promissory note and to receive or recover the amount due thereon from the parties thereto but that cannot deprive the instrument of its character of a promissory note…. This follows from the fact that negotiable instrument has been defined in Section 13 of the Negotiable Instruments Act XXVI of 1881 as meaning a promissory note bill of exchange or cheque payable either to order or to bearer. From this definition it is quite clear that all promissory notes are not negotiable instruments. In order that a promissory note may be a negotiable instrument besides satisfying the ingredients of the definition of a promissory note as given in Section 4 it must be payable either to order or to bearer. It is true that under Explanation I to Section 13 of the Negotiable Instruments Act 1881 if a promissory note is expressed to be payable to a particular person then it would be payable to the order of that person provided the instrument does not contain words prohibiting transfer or indicating an intention that it shall not be transferable. It is not necessary for me to elaborate this point any further because apart from the fact that with great respect I entirely agree with the reasoning adopted by the Division Bench in the aforesaid case I am bound by hat particular decision. But Mr. Mankad contends that the aforesaid Division Bench decision is contrary to two decisions recorded by Their Lordships of the Privy Council none of which unfortunately was brought to the notice of Their Lordships and none of which is referred to or considered in that judgment. The first Privy Council case is that of Mohammad Akbar Khan v. Attar Singh and others A.I.R. 1936 Privy Council 171. In that case also exactly the same point as arises in this appeal and as arose for decision in the aforesaid Division Bench case arose for consideration of Their Lordships of the Privy Council. After referring to the definitions of the expression promissory note in the aforesaid two enactments and to Section 13 of the Negotiable Instruments Act 1881 Their Lordships at Page 174 proceeded to dispose of the point by the following observations:

Their Lordships prefer to decide this point on the broad ground that such a document as this is not and could not be intended to be brought within a definition relating to documents which are to be negotiable instruments. Such documents must come into existence for the purpose only of recording an agreement to pay money and nothing more though of course they may state the consideration.

This decision was confirmed by Their Lordships of the Privy Council in Lala Karam Chand and another v. Firm Mian Mir Ahmad Aziz Ahmad and another A.I.R. 1938 Privy Council 121. In that case after referring to the fact that there was a strong current of authority in India to the effect that the promissory notes of the type which Their Lordships had to consider in that case came within the ban of Section 35 of the Stamp Act and further to the fact that it was because of the strong current of authority that the promissory notes in that case had been held by the learned Judicial Commissioners to be the promissory notes Their Lordships made the following observations:

But since the judgment of the Judicial Commissioners Court a decision of this Board Mohammad Akbar Khan v. Attar Singh and others has made it clear that the shadow resting upon these exhibits throughout the case was unreal; that documents of this nature which were clearly never intended to be negotiable instruments at all are not promissory notes and are not therefore for want of a stamp inadmissible in evidence.

In view of these two Privy Council cases Mr. Mankad contends that the test of negotiability which he propounds is still a good test and must be answered before holding a promissory note to be inadmissible in evidence. I do not propose to undertake the task of deciding whether the aforesaid two Privy Council cases are distinguishable from the aforesaid decision recorded by the Division Bench of this High Court. Without undertaking that task I propose to consider the applicability of that test to the facts of the present case. The case has been considered by both the lower Courts from that aspect. The learned District Judge in reaching his conclusion has taken into account a number of authorities including the aforesaid two Privy Council cases which were cited before him and recorded his conclusion on the subject of negotiability in two passages which are as follows:

In the present case the document is not written in the account book of the plaintiff. It has been written on a separate loose paper. It is not an acknowledgment of settled accounts. It is a case of a fresh loan advanced on the very day. There is express promise to pay. It is an unconditional promise to pay. The payee has been specified. There is nothing in the document itself to indicate that the negotiability of the instrument was prohibited. Money is promised to be paid on demand by a specified person and the maker has signed the document. All the tests which are to be satisfied for the document to be a promissory note are satisfied in the present case.

The second passage is as follows:

In the present case also there is an express promise to pay. Merely because there is an agreement to pay interest at a stipulated rate and there is a statement about the purpose for which the loan was taken by the debtor the character of the document being a promissory note is not changed. In the present case the payee is specified. A definite sum is promised to be paid to him on demand with interest The maker has signed it. It is not a case where there is an acknowledgment on settlement of accounts for the sum found due. All the requirements for the promissory note are satisfied. There is nothing in the document itself to show that the negotiability was prohibited or that the parties did not intend this document to be a negotiable instrument. The learned Civil Judge was therefore quite justified in holding that this document was a promissory note. The circumstance that this document was not taken in the account book but was taken on a separate loose paper is also indicative of the fact that the parties did not intend to prohibit the negotiability of the instrument.

Now if the test which is laid down by Their Lordships of the Privy Council is to be applied to the facts of present case then it is quite clear that the task which is to be performed is to discover as to whether there was or was not an intention on the part of the parties to the document to make the document negotiable. To my mind that is essentially a question of fact. It is true that in order to decide that question not only the document requires to be construed and the terms of the document have to be ascertained but all the surrounding circumstances have got to be taken into account and it would be legitimate to apply all proper tests for the purpose of finding out as to what the intention of the parties was. However once these tests have been applied and a conclusion reached by a Judge on the application of the tests in my judgment the question so decided would be a question of fact and it is not amenable to be revised in Second Appeal. Mr. Mankad however contends that the document in question is the foundation of the claim in suit and when such is the case the question of the construction of the document is one of law and as such this Court has jurisdiction to consider whether the document is or is not a negotiable instrument. Even applying this particular test in my judgment the present appeal deserves to be dismissed. Having once reached the conclusion that the aforesaid document satisfies all the requirements of the definition of a promissory note as given in Section 4 of the Negotiable Instruments Act it is quite clear that under Explanation I to Section 13 the document would be a negotiable instrument inasmuch as the document would be deemed to be payable to the order of plaintiff inasmuch as it is expressed to be made payable to plaintiff and there are no words in the instrument which prohibit the transfer of document. Therefore when the document is read in the light of the aforesaid Explanation there cannot be any doubt that the document would be a negotiable instrument within the meaning of Section 13 of Negotiable Instruments Act. Even if in spite of this construction the law permits introduction of evidence for the purpose of finding out as to whether the intention of the parties was to make the instrument negotiable then in my judgment the burden would be on plaintiff to show that such was the intention and one of the ways in which such an intention could be proved would be to show that though the document does not say in express terms that the transfer thereof was prohibited in fact the parties intended to prohibit such transfer. In my judgment all the arguments which Mr. Mankad urges for the purpose of showing a contrary intention are of no consequence Mr. Mankad says that the true nature of the document is a mere agreement and that there fore it cannot be termed a promissory note. He also draws my attention to the fact that the words of promise are preceded by certain recitals relating to the purpose for which the advance was made. In my judgment the mere fact that a promissory note recites as to how the consideration was fixed by the parties and that a part of that particular document is couched in the form of an agreement does not deprive that document of its character as a promissory note if there are words which in law can be construed as meaning a promise to pay. Then Mr. Mankad urges that the document is in the form of an account and not in the form of a mere paper which would pass from hand to hand. In my judgment this again is not an indication of the intention of the parties to prohibit transfer of the document on the contrary in the Division Bench case aforesaid Their Lordships observed that in this part of the country promissory notes are usually expressed in the form in which the present document has been expressed. Then Mr. Mankad contends that on the credit side of the document entries have been posted showing payments under the document I fail to understand as to how this can take away the character of negotiability if the document possessed one when actually the document was signed. The fact that the payments have been noted on the credit side is not at all any indication on the part of the payee that the document was not a negotiable instrument. Then Mr. Mankad makes a reference to the manner in which the whole document has been written and the tenor thereof and contends that as stated by Their Lordships of the Privy Council in Mohammad Akbar Khans case such a document would be a somewhat unusual visitor in the accustomed circle of negotiable paper. However in my judgment these observations were not made by Their Lordships to take away a document from the category of promissory note if it is found to be one after applying proper tests simply on the ground that the document would be a stranger in the accustomed circle of promissory notes. In my judgment for the purpose of deciding as to whether a document is or is not negotiable the primary test is to find out whether in fact the terms thereof satisfy the definition of a negotiable instrument as given in Section 13 of the Negotiable Instruments Act 1881 If having regard to the Explanation attached to that section the document is found to be a promissory note which is made payable to a certain person then the document would be an instrument which is payable to the order of that person and unless there are other surrounding circumstances in the case which indicate that negotiability was not intended by parties the mere fact that the document is one which in the opinion of the Court is not drawn up in the customary manner in which promissory notes are drawn up by bankers and merchants it does not follow that the document must be deprived of its character of negotiability simply because it is a strange visitor in the accustomed circle of negotiable papers.

6. For the aforesaid reasons I have come to the conclusion that this appeal must fail and must to dismissed with costs. Appeal dismissed with costs.

LEAVE A REPLY

Please enter your comment!
Please enter your name here