High Court Kerala High Court

Vanaja.V. vs K.P.Sreenivasan on 2 November, 2009

Kerala High Court
Vanaja.V. vs K.P.Sreenivasan on 2 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 519 of 2009()


1. VANAJA.V., W/O.LATE KARUNAKARAN NAIR,
                      ...  Petitioner
2. JOSNA, D/O.LATE KARUNAKARAN NAIR,
3. JISHA, D/O.LATE KARUNAKARAN NAIR,

                        Vs



1. K.P.SREENIVASAN, S/O.GOPALAN NAIR,
                       ...       Respondent

                For Petitioner  :SRI.V.V.ASOKAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :02/11/2009

 O R D E R
                        THOMAS P.JOSEPH, J.
              = = = = = = = = = = = = = = = = = = = = = = = =
                          R.S.A. NO.519 of 2009
              = = = = = = = = = = = = = = = = = = = = = = = = =
               Dated this the 2nd    day of November,     2009

                              J U D G M E N T

———————-

The Second Appeal arises from the judgment and decree of

learned Sub Judge, Quilandy in A.S. No.32 of 2006 confirming

judgment and decree of learned Munsiff, Quilandy in O.S. No.210 of

2004. Respondent/plaintiff claimed that Karunakaran Nair,

predecessor in interest of appellants borrowed Rs.50,000/- from him

on 15.6.2003 and issued Ext.A1, cheque dated 15.5.2004 for the sum

of Rs.60,000/- which took in the principal amount together with

interest agreed to be paid thereon. Since Karunakaran Nair died

before the date of maturity, respondent could not present the cheque

for encashment. After the death of Karunakaran Nair, respondent

issued notice to the appellants demanding payment of the amount.

Appellants denied the transaction and execution of cheque and hence

the suit. Respondent gave evidence as P.W.1 and examined P.Ws.2

and 3 in proof of the alleged transaction and execution of Ext.A1.

Appellant No.3 was examined as D.W1 and gave contra evidence.

Exhibits B1 to B5 and X1 to X3(b) are produced in support of the

contention of appellants. Learned Munsiff found that Karunakaran Nair

had borrowed money from the respondent and issued the cheque.

R.S.A. NO.519 of 2009
-: 2 :-

First appellate court confirmed the same. As the decree now stands,

respondent is allowed to realise the amount from the assets of

Karunakaran Nair in the hands of appellants. Appellants are aggrieved

and have come up in Second Appeal urging the following by way of

substantial questions of law.

(i) Whether a suit can be maintained

by a drawee of the cheque against the legal

representatives of the drawer of the cheque

without a plea that the legal representatives

had inherited the estate of the drawer to bear

the responsibility and obligation to discharge

the original debt owed by the drawer of the

cheque?

(ii) Whether the courts below are

justified in drawing a presumption under

Section 118 of the Negotiable Instruments Act

upon Ext.A1 (concededly a post dated cheque)

which was presented for encashment long

after the death of the drawer of the cheque

even without proof regarding the signature of

the drawer as contained in the cheque?

(iii) Whether the courts below are

justified in drawing a presumption in favour of

R.S.A. NO.519 of 2009
-: 3 :-

the drawee of the cheque in spite of the

contrary evidence adduced by the appellants

with regard to the very basis of the cheque in

question? Is not the presumption contemplated

under Section 118 of the Negotiable

Instruments Act a rebuttable one?

(iv) Whether a cheque issued by a

person can be presented for encashment long

after the death of the drawer of the cheque and

file a suit for the said amount against the legal

representatives? Is not such a claim bad and

hit by Section 64 of the Negotiable Instruments

Act?

(v) Are not the conclusions in the

judgments of the courts below vitiated by

reason of their perverse appreciation of the

evidence on record?

It is contended by learned counsel that courts below have not

adverted to the above questions while granting decree in favour of

respondent.

2. Substantial questions of law urged in the Second Appeal

concerned the question regarding validity of the negotiable instrument

and its presentation after the death of the drawer of the instrument. I

R.S.A. NO.519 of 2009
-: 4 :-

have gone through the copy of the plaint which learned counsel for

appellants produced before me for perusal and I find that the suit is

based on the original cause of action, i.e. Karunakaran Nair borrowing

Rs.50,000/- from the respondent on 15.6.2003. Though it is also

stated that the date on which the amount payable (15.5.2004) also

gave respondent a cause of action for suing for recovery of the amount

basically and principally suit is based on the original cause of action.

Therefore much of the substantial questions of law urged in the

Second Appeal do not arise for decision.

3. It is not the case of respondent that he had presented the

cheque for encashment at any point of time. Instead he pleaded that

he did not present the cheque for encashment since Karunakaran Nair

died before the due date i.e., 15.5.2004. He has given evidence as

P.W1 regarding the transaction and execution of Ext.A1, cheque by

Karunakaran Nair. P.Ws.1 and 2 also supported him. P.W.2 of course,

is a relative of respondent. But he is also a neighbour of respondent

and Karunakaran Nair. Exhibit B4 series are produced to show that

cheque book containing Ext.A1 was not issued to Karunakaran Nair

during 2003 when according to the respondent alleged transaction

took place. But the mere fact that Ext.A1, cheque comes from the

cheque book containing Ext.B4 series is of the previous year does not

R.S.A. NO.519 of 2009
-: 5 :-

by itself mean that there was no such transaction as pleaded by the

respondent. Exhibits X1 to X3(b) are produced to show that

Karunakaran Nair who was admittedly working at Goa during the

relevant time had attended his office on 14.6.2003 and 16.6.3003 and

therefore there was no possibility of his being at Quilandy on

15.6.2003 to borrow the amount from the respondent. It is seen

from the judgment of the trial court that appellants had produced the

time table of train timings from Calicut to Medgaon. Learned Munsiff

observed that the running time was only 11 hours and hence there

was no difficulty for Karunakaran Nair even if he had been attending

office on 14.6.2003 and 16.6.2003 to come to Quilandy on 15.6.2003

and return to the place of his employment and attend duty on

16.3.2003. Trial court has referred to the oral and documentary

evidence and found in favour of the transaction and execution of

Ext.A1 by Karunakaran Nair. First appellate court has confirmed that

finding. I do not find any perversity in the finding of the courts below

and as such no question of law is involved.

4. It is lastly argued by learned counsel that appellants could

not have been made personally liable for the debt of Karunakaran Nair.

It is seen from the operative portion of the judgment of learned Munsiff

that it is made clear that liability of appellants shall be limited to the

R.S.A. NO.519 of 2009
-: 6 :-

extent of property of Karunakaran Nair inherited by them. That would

take care of the apprehension of appellants as against the personal

liability apprehended by them. I do not find any question of law,

much less any substantial question of law involved in the Second

Appeal requiring its admission.

Resultantly, Second Appeal is dismissed in limine.

THOMAS P.JOSEPH, JUDGE.

vsv

R.S.A. NO.519 of 2009
-: 7 :-

THOMAS P.JOSEPH, J.

===================
R.S.A. NO.519 of 2009
===================

J U D G M E N T

2ND NOVEMBER, 2009