High Court Kerala High Court

Surendran vs A.E.Kunju on 17 May, 2010

Kerala High Court
Surendran vs A.E.Kunju on 17 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 876 of 1997(E)



1. SURENDRAN
                      ...  Petitioner

                        Vs

1. A.E.KUNJU
                       ...       Respondent

                For Petitioner  :SRI.G.S.REGHUNATH

                For Respondent  :SRI.L.MOHANAN

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :17/05/2010

 O R D E R
                     M.N. KRISHNAN, J.
                 ...........................................
                       A.S.NO.876 OF 1997
                 .............................................
            Dated this the 17th day of May, 2010.

                        J U D G M E N T

This is an appeal preferred against the judgment and

decree of the Subordinate Judge, Attingal in O.S.No.92/1995.

It is the case of the plaintiff that the defendant had

borrowed a sum of Rs.40,000/= and issued a cheque which

when presented for encashment got dishonoured. In spite

of repeated demands the amount is not paid back, hence the

suit. On the other hand, the defendant would contend

that there is no such transaction as stated in the plaint but

according to him, the plaintiff along with his son came and

met him with a request to send his son abroad and for that

purpose, handed over him Rs.80,000/= and on their demand,

he happened to issue two cheques as security. The son

was sent abroad, but the plaintiff did not return the

cheque and he has misused it for the purpose of filing the

suit.

2. In the trial Court, PW1 and DW1 to 3 were

examined, Exts.A1, A2 and B1 to B4 were marked. On

: 2 :
A.S.NO.876 OF 1997

analysis of the materials, the trial court granted a decree

for Rs.40,000/= with 12% interest. It is against that

decision, the defendant has come up in appeal.

3. The points that arise for determination in the appeal

are: (1) Whether the court below has erred in granting a

decree, (2) Whether the transaction alleged by the plaintiff

is true.

4. Points 1 and 2:

The suit is one for realisation of the amount on account

of dishonour of cheque granted in favour of the plaintiff

towards discharge of the liability. The factum of issuance of

the cheque and dishonour are proved. Contention of the

defendant is that the plaintiff and the son approached him

for the purpose of sending the son abroad and towards the

expenses for the same, handed over Rs.80,000/=, for which

the defendant had issued two cheques as security for

Rs.40,000/= each. According to the defendant, though the

son was sent abroad, the cheques were not returned and a

suit of this nature had been instituted.

5. PW1 is the plaintiff. He had deposed in terms of the

: 3 :
A.S.NO.876 OF 1997

plaint and would depose that the amount that had been

borrowed was attempted to be discharged by the issuance

of the cheque. He denied the transaction regarding the

entrustment of the defendant to send his son abroad. So

many questions had been put to him and nothing acceptable

is elicited to disprove the version spoken to by him. The

defendant had examined himself and two witnesses and a

perusal of the evidence of DWs 2 and 3 would reveal that

they have no real idea about the transaction and DW2

would say that on the date when the son was sent for

Singapore, he was in his residence and on the basis of that he

gives the evidence. There is no case for any party that the

amount was handed over only when the date the son was left

for Singapore. Just because some documents are produced

to show that money has been changed into dollar in the name

of the plaintiff’s son, it will not lead to the conclusion that

it is the part of the case transaction alleged by the

defendant. Similarly, the amount which is said to be spent

for ticket charges is also a document which is not signed

by anybody and that has not been proved. It is under these

: 4 :
A.S.NO.876 OF 1997

circumstances, the following materials loom large.

6. If really a case as spoken to by DW1 was there, I

am certain that DW1 would have taken some steps to see

that the cheque is returned. He has not even issued a

lawyer notice to that effect. Similarly, if he had entrusted

the two cheques and when a suit is instituted, there must be

some explanation with respect to the second cheque. It is

also not forthcoming. The case of the plaintiff that he had

advanced amount and towards the discharge of the liability,

a cheque has been issued had been spoken to by PW1.

Evidence of Dws 1 to 3 does not inspire confidence

regarding the correctness or acceptability of the same. At

the most, the defence set up is not properly explained or

proved.

7. Therefore, on an analysis of the entire materials,

preponderance of probability weigh with the case of the

plaintiff. So far as interest portion is concerned, I feel that

as the factum of commercial transaction is not established,

6% interest will be sufficient after the date of the decree.

A revised decree is passed as follows:

: 5 :
A.S.NO.876 OF 1997

8. The plaintiff is given a decree for realisation of

Rs.40,000/= with 12% interest on the said sum from the

date of suit till the date of decree i.e., 31.7.1996 and at

the rate of 6% from 1.8.1996 till realisation with cost from

the defendant and his assets and also from the property

attached as per I.A.No.534/1995. Parties are directed to

bear their respective costs in the appeal.

Disposed of accordingly.

M.N. KRISHNAN, JUDGE.

cl

: 6 :
A.S.NO.876 OF 1997

M.N. KRISHNAN, J.

…………………………………….
A.S.NO.876 OF 1997
. ……………………………………..

17th day of May, 2010.

J U D G M E N T