High Court Kerala High Court

Sunil Kumar vs Santhakumari on 30 July, 2010

Kerala High Court
Sunil Kumar vs Santhakumari on 30 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 391 of 2010()


1. SUNIL KUMAR, S/O.GOPALAKRISHNAN NAIR,
                      ...  Petitioner

                        Vs



1. SANTHAKUMARI W/O.CHANDRAN, KOLATTU HOUSE
                       ...       Respondent

                For Petitioner  :SRI.S.SHYAM

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :30/07/2010

 O R D E R
                   THOMAS P JOSEPH, J.

                  ----------------------------------------

                        C.R.P.No.391of 2010

                  ---------------------------------------

                 Dated this 30th day of July, 2010

                                ORDER

This revision is against a divergent finding and verdict

passed by the learned Additional District Judge, North Paravur in

A.S.No.137 of 2008. That appeal arose from judgment and

decree in O.S.No.305 of 2007 of the court of learned Munsiff,

North Paravur. That is a suit filed by petitioner for recovery of

money from respondent on the strength of an alleged borrowal

and execution of demand promissory note on 16-10-2006.

Petitioner claimed that respondent borrowed Rs.20,000/- from

him on 16-10-2006 agreeing to repay the same on demand with

interest @ 12% per annum and executed Ext.A1, demand

promissory note. On respondent failing to pay that amount

petitioner instituted the suit. Respondent contended that she had

no such transaction with petitioner, nor had executed Ext.A1,

demand promissory note. Petitioner is a real estate broker to

whom she had entrusted responsibility to find out a suitable

purchaser for her property . She handed over a photocopy of her

title deed and a signed blank paper to the petitioner to facilitate

receipt of token advance in case a deal is arranged by petitioner.

C.R.P.No.391 of 2010 : 2 :

In the meantime even without the assistance of petitioner

respondent entered into an agreement for sale of her property

with one Sajan and the property was sold to him. Petitioner

demanded brokerage from the respondent. Respondent refused

to oblige since petitioner had no role in the sale of property to

Sajan. Enraged, petitioner has fabricated a demand promissory

note and instituted the suit. Petitioner gave evidence as PW1 and

proved Ext.A1. Respondent gave contra evidence as DW1.

Learned Munsiff observed that there is no specific denial of the

signature of respondent in Ext.A1though, when petitioner was in

the box and examined as PW1 it was suggested so. Learned

Munsiff also made a comparison of the disputed signature in

Ext.A1 with specimen signatures of respondent obtained in the

course of her evidence and observed that signatures are similar,

found no reason to disbelieve PW1 and granted decree as prayed

for. Respondent challenged that judgment and decree before the

learned Additional District Judge. Learned Additional District

Judge was of a different view. It is observed that on the facts and

circumstances of the case learned Musniff was not correct in

comparing the disputed signature with specimen signature and

reaching a conclusion. According to the learned Additional

District Judge due execution of Ext.A1 is not proved and even if it

is taken that signature in Ext.A1 is not disputed, that did not

C.R.P.No.391 of 2010 : 3 :

amount to admission or proof of the document as such. Relevant

decisions on the point are referred to by the learned Additional

District Judge. Learned Additional District Judge took the view

that there is no proper proof of execution of Ext.A1 and allowed

the appeal. That judgment and decree are under challenge.

Learned counsel for petitioner contends that there was no good

reason for the appellate court to reverse a well reasoned finding

of the trial court which rested on a proper appreciation of

evidence and a comparison of disputed signature with the

admitted signatures of respondent which is permissible under

Section 73 of the Evidence Act (for short, “the Act”).

2. Revisional jurisdiction of this court under Section 115

of the Code of Civil Procedure (for short, “the Code”) is limited in

the sense that reappraisal of evidence is not warranted except to

find whether finding entered by the subordinate court is

perverse or is not supported by any evidence. Bearing that in

mind I shall refer to the evidence on record.

3. As I stated, respondent denied borrowal from

petitioner and execution of demand promissory note. Assuming

that signature in Ext.A1 is not disputed, as rightly observed by

learned Additional District Judge that does not amount to proof or

admission of the due execution of the instrument though, it may

be said that admission or proof of signature went a long way in

C.R.P.No.391 of 2010 : 4 :

proving due execution of the instrument. Still, when execution of

the document is denied burden squarely fall on the propounder to

prove its due execution. Here, so far as alleged execution of

Ext.A1 is concerned what is available is only oath against oath. It

is pertinent to note that in Ext.A1, there is no witness nor has

petitioner a case that alleged transaction was witnessed by

anybody. He does not admit that he is a real estate broker or

that he had any other dealings with the respondent. In such a

situation it is quite unlikely that without any witness to attest

Ext.A1, a document like Ext.A1 would have been got executed. I

must also bear in mind that petitioner has no valid explanation

why there happened to be no witness for Ext.A1. The further fact

which I must bear in mind is that though petitioner has a case

that he demanded repayment of the amount several times, he did

not even care to issue a notice to the respondent so that

respondent could give her reply to the case pleaded by petitioner.

Instead, petitioner straight away instituted the suit.

4. So far as comparison of disputed signature is

concerned, no doubt Section 73 of the Act permits the court to do

so. But, binding authorities on the point say that the court shall

not relegate itself to the position of a witness by such

comparison. Court shall not base its decision solely on the result

of such comparison. I stated that there is only oath against oath.

C.R.P.No.391 of 2010 : 5 :

Nothing is brought out to disbelieve version of respondent. In

such a situation what is available is only the comparison of

disputed signature made by the learned Munsiff. That, appellate

court rightly found was not proper in the absence of other

acceptable evidence in favour of petitioner. Learned Additional

District Judge has referred to the facts, evidence and question of

law involved in holding that petitioner has not proved his case

against respondent. That finding rest on a proper appreciation of

the evidence on record in the light of the binding authorities on

the point. I do not find any perversity or illegality in the finding

of learned Additional District Judge requiring interference.

Revision petition is dismissed.

(THOMAS P JOSEPH, JUDGE)

Sbna/-