High Court Kerala High Court

Soby Babu @ Shibu vs Sheeba Sara Daniel on 17 July, 2009

Kerala High Court
Soby Babu @ Shibu vs Sheeba Sara Daniel on 17 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Mat.Appeal.No. 179 of 2006()


1. SOBY BABU @ SHIBU, AGED 30, S/O. BABU
                      ...  Petitioner
2. BABU JOSEPH, AGED 60 YRS,

                        Vs



1. SHEEBA SARA DANIEL, AGED 26 YRS,
                       ...       Respondent

                For Petitioner  :SRI.BIJU M.JOHN

                For Respondent  :SRI.V.PHILIP MATHEW

The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :17/07/2009

 O R D E R
                R.BASANT & M.C.HARI RANI, JJ.
                     ------------------------------------
                  Mat.Appeal No.179 of 2006
                     -------------------------------------
               Dated this the 17th day of July, 2009

                              JUDGMENT

BASANT, J.

This appeal is preferred by the appellants, who have

suffered a decree directing them to pay an amount of Rs.2.5

lakhs to the respondent herein.

2. The respondent/claimant is the wife and the

appellants are the husband and father in law respectively of the

respondent/claimant. The wife contended that in connection

with her marriage, an amount of Rs.2.5 lakhs was handed over to

the appellants herein representing her share of her father’s

wealth. The claimant claimed return of the said amount.

3. That the marriage took place on 27.11.2000 was

admitted. The theory of handing over Rs.2.5 lakhs was disputed.

The parties went to trial on these contentions. The claimant/wife

examined herself as PW1. Her father was examined as PW2.

Her paternal uncle was examined as PW3. PW1 spoke about the

marriage and the fact of handing over a bag containing Rs.2.5

lakhs to both the appellants. The same was handed over to the

2nd respondent to be paid to the 1st respondent, it was asserted.

PW2, the father of PW1, also spoke about the handing over of a

Mat.Appeal No.179 of 2006 2

bag containing Rs.2.5 lakhs on the date of engagement not in

front of the audience/spectators who had come for the

engagement ceremony, but behind the stage. PW3 also

confirmed the evidence of PWs 1 and 2. PWs 1 and 2 were cross

examined. PW3 was not cross examined. Exts.A1, A1(a), A2 and

A2(a) were marked. Exts.A1 and A1(a) are documents to show

that PW2, the father of the claimant/wife, had received amounts

by way of terminal benefits on his leaving his service. Ext.A1

shows payment of amounts under the Provident Fund Scheme,

whereas Ext.A1(a) shows payment of amounts as gratuity. Those

two amounts together far exceed Rs.2.5 lakhs, which was

allegedly handed over. Ext.A2 is a photograph taken on the date

of the engagement ceremony. Ext.A2(a) is the negative. They

support the case of PWs 1 to 3 that a bag was handed over in

connection with the marriage. RWs 1 and 2 are the appellants

herein. They stated that no amount was handed over. Obliged

to explain Ext.A2 photograph and A2(a) negative, they came out

with the story that they had received a bag. But according to

them the bag contained not cash of Rs.2.5 lakhs, but a simple

Bible. That Bible was handed over in connection with the

marriage as a gift, it was contended.

Mat.Appeal No.179 of 2006 3

4. The court below had only these pieces of evidence.

The court was obliged to resolve the factual controversy as to

whether the amount of Rs.2.5 lakhs had actually been handed

over to the appellants by and on behalf of the claimant on the

date of engagement.

5. We find that the court below looked at the oral

evidence for its intrinsic worth and also on broad probabilities.

The court took note of the fact that the explanation that a Bible

handed over was pressed into service only after the appellants

found themselves in an inconvenient position after Ext.A2 and A2

(a) were pressed into service. It is their case that the bag which

was admittedly handed over contained not currency, but a Bible.

Why was the Bible handed over in such a money bag as can be

seen from Ext.A2 ? No explanation is seen offered. Why was the

Bible not handed over in front of the audience/spectators and

why did they choose to hand it over behind the curtain at the

stage ? No explanation whatsoever was offered. Though there is

a contention that the parties being Pentecost Christians, no

dowry was handed over and received, we have the undisputed

admission that Rs.1.5 lakhs was agreed to be given to the

bridegroom on the retirement of the bride’s mother, which was

to take place after some time.

Mat.Appeal No.179 of 2006 4

6. The learned counsel for the appellants contends that

sufficient evidence to found a direction for return of money has

not been adduced. This is not a loan transaction. The liability

arises from the amount paid at the time of engagement

representing the share of wealth which the bride is entitled. It

would be idle for any Court to naively look for documentary

evidence in support of such a transaction. Oral evidence will

have to be alertly appreciated. The totality of inputs will have to

be realistically evaluated. We find that the court below has

adverted to various relevant inputs. We are satisfied that the

court below committed no error or indiscretion in choosing to

accept and act upon the oral evidence of PWs 1 to 3 in

preference to that of RWs 1 and 2. The court below has adverted

to the inter se incongruities between the evidence of RWs 1 and

2. While one stated that there is no such practice of handing

over of the Bible, the other asserted that such a practice exists.

7. We must further note that we are in appeal

considering the challenge against the appreciation of oral

evidence. The evident advantage which a trial court has in the

matter of appreciation of evidence cannot be ignored or

overlooked by the appellate court. The trial courts see the

witnesses perform before them in flesh and blood. The alert trial

Mat.Appeal No.179 of 2006 5

Judge gathers many input in the course of examination of

witnesses which may help such Judge in the matter of

appreciation of evidence. The conclusion of the trial Court that

the oral evidence of PWs 1 to 3 can be preferred to that of RWs 1

and 2 does appear to us to be eminently reasonable, fair, just and

correct. The same does not warrant any interference.

8. A question is posed that there is no convincing

evidence to show that it was cash and it was Rs.2.5 lakhs which

was there inside the bag. The bag may have contained any

amount and there is nothing to show that it actually contained

Rs.2.5 lakhs, contends counsel. We agree with the learned

counsel for the appellant on that aspect. A Court may at times

have to place reliance on the oral evidence of witnesses. We

cannot lose sight of the fact that even according to the

appellants they had expected Rs.1.5 lakhs to be given in

connection with the marriage, that according to them, was to be

paid only long later after the superannuation of the mother of

the bride. The idea about the expectation and the worth of the

parties and the probabilities are available from this input also.

Conscious of the fact that there is no convincing evidence to

prove the quantum of currency note which was available inside

the bag except the oral evidence of PWs 1 to 3, no Court can

Mat.Appeal No.179 of 2006 6

throw its hands up and lament in despair that convincing

evidence is not available. Totality of inputs have to be

considered. The probabilities have to be evaluated and assessed.

The general presumption in law that a witness is expected to and

must be presumed to speak the truth on oath can also be taken

into account. At any rate, we are not persuaded to agree that

sitting as an appellate court, there is any sufficient material to

interfere with the conclusion of facts arrived at by the trial court

on the basis of the oral evidence placed before it supported on

broad probabilities by the documents produced. The challenge

raised in this appeal must, in these circumstances, fail.

9. In the result:

a) This appeal is dismissed;

b) The impugned order is upheld;

c) In the circumstances, we direct the parties to suffer

the respective costs.

(R.BASANT, JUDGE)

(M.C.HARI RANI, JUDGE)
rtr/-