High Court Kerala High Court

The Nedungadi Bank Ltd vs M.M.Haneefa on 25 June, 2008

Kerala High Court
The Nedungadi Bank Ltd vs M.M.Haneefa on 25 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 51 of 1994()



1. THE NEDUNGADI BANK LTD
                      ...  Petitioner

                        Vs

1. M.M.HANEEFA
                       ...       Respondent

                For Petitioner  :SRI.K.P.BALASUBRAMANYAN,SALLY THOMAS

                For Respondent  :P.G.P.PANICKER.

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :25/06/2008

 O R D E R
                                    P.R.Raman &
                         T.R. Ramachandran Nair, JJ.
                    - - - - - - - - - - - - - - - - - - - - - - - -
                                  A.S.No.51 of 1994
                       - - - - -- - - - - - - - - - - - - - - - - - - - -
                   Dated this the 25th day of June, 2008.

                                   JUDGMENT

Raman, J.

This appeal arises out of the final judgment and decree passed by the

Principal Sub Court, Kollam in O.S.No.211/1988. The suit was one for sale

of the mortgaged property for the realisation of the mortgage amount. A

preliminary decree was passed on 21.11.1990 in favour of the

plaintiff/appellant directing the defendants to pay a sum of Rs.1,37,567.80

with interest thereon at the rate of 16.5% per annum from the date of the suit

till realisation plus the plaintiff’s costs of the suit within two months from

the date of the preliminary decree and allowed the plaintiff to recover the

same by sale of the plaint schedule property and balance, if any, from the

defendants personally in the event of failure of the defendants to pay the

amount as directed. True, a composite decree could have been passed,

however only a prelimianry decree was passed. This necessitated passing of

a final decree in terms of the preliminary decree and hence the plaintiff

applied, as per I.A.No.1714/1991, to pass a final decree.

2. The court below, while passing the final decree, even reopened the

AS 54/1994 -2-

preliminary decree passed in the matter of interest awarded. After referring

to the decision in Divisional Manager, L.I.C. of India v. Bhagavathi

Amma (1991 (2) KLT 522), the court below took the view that the

maximum rate of interest that is awardable is only 6% and therefore

according to the court below, a mistake crept in while passing the

preliminary decree which was corrected while passing the final decree and

by the judgment under appeal a final decree was passed directing the

defendants to pay a sum of Rs.1,37,567.80 with interest at 6% per annum

from the date of suit till realisation plus cost, etc. Aggrieved thereby, this

appeal is preferred.

3. We have heard both sides.

4. Order XXXIV of the C.P.C. was substituted by the Kerala

Amendment with effect from 20.11.1990 which does not contain a provision

similar to Rule 11(b). Hence, the only provision regarding the interest to be

awarded is governed by Section 34 C.P.C. Though a learned Single Judge

of this court in 1991 (2) KLT 522 (supra) held that the maximum rate of

interest that is awardable by virtue of the main provision contained in

Section 34 is only 6%, we find that the proviso to Section 34 was not

obviously brought to the notice of the court at that time. In the subsequent

AS 54/1994 -3-

Division Bench decisions of this court in Rosy George v. S.B.I. (19993 (1)

KLT 151) and also in Veluswamy Goundar v. S.B.I. ( ILR 2001 (3) Ker.

227) it has been held that by virtue of the proviso to Section 34, the rate of

interest that is awardable in a commercial transaction could be more than

6%, upto the contract rate of interest. In other words, the bar under the main

provision limiting the rate of interest to 6% is not applicable to a

commercial transaction in the light of the proviso to Section 34. Therefore,

the judgment and decree passed by the court below limiting the interest to

6% without exercising any discretion, is liable to be set aside and we do so.

5. There is no dispute that the transaction in question is a commercial

transaction and the agreed rate of interest, according to the plaintiff is

16.5% and according to the defendant is only 15%. This dispute has not

been adverted to. Though in the preliminary decree the court below has

awarded interest at the rate of 16.5%, in the absence of any appeal

therefrom, the plaintiff is right in contending that the court below ought not

have interfered with the rate of interest already awarded as per the

preliminary decree. However, we consider that even though it may be

permissible to award interest at the agreed rate in a commercial transaction,

it is not an invariable rule of law. The proviso confers a discretion on the

court to award interest upto the agreed rate in the case of a commercial

AS 54/1994 -4-

transaction. So, the court should consider in each case whether the interest

should be awarded between 6% to the agreed rate and if so, what is the

interest to be awarded in a particular case. Having considered the entire

matter, we find that the interest that could be awarded is at the rate of 12%

in the present case.

6. Accordingly, we modify the decree passed by the court below and

pass a final decree awarding interest at 12% per annum. In all other

respects, the decree is confirmed.

The appeal is allowed as above.





                                           ( P.R.Raman, Judge.)




                                     (T.R. Ramachandran Nair, Judge.)



kav/

AS 54/1994    -5-




                                    P.R.Raman &

                      T.R. Ramachandran Nair, JJ.

                   - - - - - - - - - - - - - - - - - - - - - -
                                   A.S.No.51 of 1994
                   - - - - - - - - - - - - - - - - - - - - - -




                                           JUDGMENT




                                        25th June, 2008.