IN THE HEGH COURT or-' KARHATAKA AT 5ANeA1;§&e'%V;~&:%M% _
maven mxs THE 29*" my or Aqgusr, 2."z:.a §jj %
BEFORE " [A _ L
THE HUMBLE MR. JUSTICE Aafiox E.. §!1:NcHI¢€§i:'§V
REGULAR FIRST APPEAL'fSié;'85i} oF'2fiQ4
BETWEEN
1
AND
VIJAYA amx
HEAD OFFICE AT TRIN1"TY_CZRCi..E' - A "
M G ROAD? BANGALGRE A
GANGAPJAGARBAi\i;T£A1.0R'E M "
REP BY GPA §*¥Cil7)_EE2v-S--ENI«CJ--¥§ MPd'%{1\G§E¥2VV_ '
3 as BEAYAK k %
% ' ; ...APPELLANT
* (fly S:fE"'a.l\i[.v'Si2.§3tv':*;{,. Advcmate)
SRIR4§;.F1'VJfi.ISHA§¥Ke§Rv
* «..5IN<:Z.E"DEAD~v5Y ms' %%%%% ~ '
Wf€3"_i.A1'E :"SR1EAx.':"3AISfiANKAR
RID 238?,9 'CRCHE-S, 3 MAIN, VUAYANAGAR
2 STiiGE,__'vB1iN§SALORE
V 'P3AGARA3L!"
% 33/0 LATE $RIRAM JAISHANKAR
=3/z::_2&s7,9 moss, 3 MAIN, VIJAYANAGAR
2'v..<sTAGe, BANGALORE
' R--A§43EETH-A
D/0 LATE SRIRAM JAISHANKAR
V " R/0 208?,9 CROSS, 3 MAIN, VIJAYANAGAR
2 STAGE, fiANGfitLORE
NAGABHARANA
ccmditiens of the credit card. The said Sriram JeishankerVdéjetlin
a meter vehicle accident leaving behind him the
his legal heirs (respendent No.2~Wife and ,respr5ntle'nts tie it
5-children).
3. The appellant instituted Ne".7r»_4e-b»flx';'é§8" fer V
recovering a sum ef Rs.1,;';?.,G15..43=.nelnrl'c__w¥thV'c'urrent and
future interest. It was resisted by"ti§e::'reep:e':}e'ents. The Trial
Court formulated the feiljlei/vin:'gA ' " '
1. wnethérnretrnak V;";:i:fa{'i'z1ti!'f..V.:proaree'that the 15* defendant
Srirern '3:_aisheiri§err% e\f_ec%.l.etl.__the credit card facilities from
the plaintiff Vl::é'i'r_l<"?r' "
2. w.ijieth~erV thVe"'-piia,_inti'ff bank is entitled to recover the
~.Acemi5e;;n;d~ii.nterest at the rate claimed?
"iAll1eth:e_r».the':ii.ielnt¥ff bank is entitled to recover the suit
c'E-eimv._f§ren5r' all the defendants?
' an betiaif of the appellant Bank, its Branch Manager, Sri
examined as ewn marking nine documents in
series. On behalf ef the respondents the first
:”‘~.l>_”ree;§endent was examined as DWL. On ceneiderine the ore! and
flali.
5. The respondents are served but have remeined
unrepresented.
7. My scrutiny ef Exhibits P5 and P6 reveais.th’e-ti: K
contains the amounts towards the interr.=;et p’ortierr ee.ic::_”u!.eVted7tiii?
315* December, 3.996. The interest faflinga’:1ee_theree_ftervfreer
3anuary, 1997 his 25″‘ May, 1993 asergfiecteé in_VE>:hi_:biVt’:.;e6′;’ sBut V
unfertunateiy this position is:”n.9t me’de’Vr§:ieVe’§*.._to the”Tri;ai Ceurt.
The perusal of the depositier} __.eh–e§*ae_’_’_.that the era!
evidence given is sigetehy_-,. te; sa’_:gr_t.i1e-.:iee:;t,__’ Exhibits PS and
P6, no detalieare witness has oniy this te say.
“fixhtbit P5 is’ ‘thee ;e’t’t_¥tiee»* extract of the Current Account
Ne_._8.34. Esightibie P6 ¥’$’rt.he;___eertified extract of the memorandum
of Aintereetxf the.r_1en–description of these exhibits which has
‘creme ti”:2.1;’§§.e.§Qfa#§”_ef tV§§7;_’1e’V..c:orrect construction ef Exhibits PS and P6
i’r§ytt:;e -me court;
the mistake ef the appellant Bank er the “ma!
the errer has to be corrected. White correcting the error
Vfler,,ie’i;I?a from the iapse on the part of the eeeetient Bank, the
£33.
iegai representatives of the deceased credit holder sheu!4ctV’ee_te.t:e
made to pay mere interest for no fault on their part. ‘V
9. I mecllfy the Trial Ceurlfs judgment :.s.:’a’iei’e:–‘:’1j’a_:e§:s:Veal.V ‘*
helcling that the reseeneents are liahietl-Atefiv -.’a”‘-4’seln__A”efté
R.s.1,.27,01S.43 te the appeilant Ba-nlV< aiVeA:1_ef"witt='v:'e:ljrtehVtjliaald
future interest at the rate of 15% fthei date of
fiting the suit till the date a'fA–.t_§;ifeere¥:einVag (23'"" February,
2004). From 23"' FebAr'ua:'y, payment, the
respeneentsgerev 'iirlathle 15% per annum on
Rs.74,S69.43;'–the which is ailewed by the Trial
Ceurt. However érluje taalanaaamm: of Rs.52,446f-, the claim
azitdunt, le..'bethVgV""a'iiewed herein, the interest payable
woul'da_'__b'eA annum from the date of eecreelng the
t"'eu.lt til! ttae'Vdate.ef:§~pa5yment.
Theappeai is aliowed in part. As the modification of
l:e’lurt’s award is caused by the fauit of the appellant
‘enty, I make it clear that it is net entitled to any cast.
Sd/-.
lnn Judge