High Court Punjab-Haryana High Court

Union Of India And Others vs Ranjit Kaur on 9 November, 2009

Punjab-Haryana High Court
Union Of India And Others vs Ranjit Kaur on 9 November, 2009
RSA No.3744 of 2009 (O&M)             1

            IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                         CHANDIGARH

                               CM Nos. 11399-C and 11400-C of 2009

                                            AND

                               RSA No. 3744 of 2009(O&M)

                               Date of Decision: November 09, 2009


Union of India and others                              ...... Appellants

      Versus


Ranjit Kaur                                            ...... Respondent


Coram:      Hon'ble Mr. Justice Ajay Tewari

Present:    Mr.Namit Kumar, Advocate
            for the appellants.
                   ****

Ajay Tewari, J.

CM No. 11399-C of 2009

For the reasons recorded, the deficiency in Court fee for filing

this appeal is made good.

CM stands disposed of .

CM No.11400-C of 2009

For the reasons recorded in the application, the delay of 40

days in refiling this appeal is condoned.

CM stands disposed of .

RSA No. 3744 of 2009(O&M)

This appeal has been filed against the concurrent judgments of

the Courts below decreeing the suit of the respondent for recovery of

Rs.27,413/- on the ground that the said amount was reflected in her duly
RSA No.3744 of 2009 (O&M) 2

stamped pass book entry but was not being paid to her. The courts below

decreed the suit for recovery with 6% interest. The following questions have

been proposed:-

i) Whether the judgments/decrees passed by the Courts below
are erroneous, perverse and against the facts on record and
law on the subject?

ii) Whether the plaintiff is not entitled to any relief in view o the
provisions of “The Post Office savings Bank General Rules,
1981 and “The Post Office savings account Rules, 1981?”

iii)Whether the judgments/decrees passed by the Courts below
are against the law laid down in Mohinder Nath Bas’s case?

iv)Whether the judgments/decrees passed by the Courts below
are against the law laid down in the judgments reported as
2004(1) SCT 319 State of Haryana v. Sumitra Devi and
2007(1) SCT 286Union of India Vs. S.K.Saigal?”

Learned counsel has mainly argued questions No. (ii) and (iv).

He has stated that as per rules every customer is supposed to get bank pass

book entries verified on 31st March every year and further that apart from

entries in the pass book, pay-in-slip is also required for establishing the

balance in an account in a post office.

In my opinion the question whether an amount of Rs. 27, 413/-

was rightly reflected in the pass book of the respondent is a pure question

of fact. Both the courts below have considered the entire evidence and

have not accepted the plea of the appellants that in fact no amount of

Rs. 27, 413/-was existed in the balance of the respondent. Learned counsel

has has not been able to persuade me that these findings are either based on

no evidence or on such perverse misreading of the evidence so as to be

liable for interference under Section 100 CPC.

The only other argument of learned counsel for the appellants is
RSA No.3744 of 2009 (O&M) 3

that interest of 6% plus costs should not have been granted as appellant is a

public body and public money would have to be a public issue. This

argument does not cut much ice. Once it is accepted that the pass book entry

reflected the correct position, the consequential relief of interest and costs

could not be denied to the respondent.

In the circumstances this appeal and the application for stay are

dismissed. No costs.

Since the main case has been decided, the pending Civil Misc.

Applications, if any, stand disposed of.

(AJAY TEWARI)
JUDGE

November 09, 2009
sunita