High Court Kerala High Court

Vijaya Kumar (Vijayan Kurup) vs Santhamma on 27 August, 2009

Kerala High Court
Vijaya Kumar (Vijayan Kurup) vs Santhamma on 27 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 462 of 2002(C)


1. VIJAYA KUMAR (VIJAYAN KURUP),
                      ...  Petitioner

                        Vs



1. SANTHAMMA, D/O. DEVAKI AMMA,
                       ...       Respondent

                For Petitioner  :SRI.M.RAJAGOPALAN NAIR

                For Respondent  :SRI.M.R.RAJESH

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :27/08/2009

 O R D E R
                           V. RAMKUMAR , J.
             -------------------------------------------------------------
                           A.S. No. 462 of 2002
              ------------------------------------------------------------
              Dated this the 27th day of August, 2009.

                                 JUDGMENT

The sole defendant in O.S No. 99 of 1995 on the file of

the Sub Court, Attingal is the appellant in this appeal. The

said suit was for realisation of a sum of Rs.44,975/- being

the principal amount of Rs.35,000/- and interest thereon

due under Ext.A1 promissory note dated 16.08.1993 and

Ext.A2 cheque dated 30.04.1994. Even though the

appellant contested the suit, the court below as per

judgment and decree dated 31.01.2002 decreed the suit as

prayed for with interest at the rate of 18% from the date of

suit till realisation. It is the said decree which is assailed in

this appeal.

2. As for the liability of the appellant, the same cannot be

disputed in the light of the documentary and oral evidence

adduced in support of the plaintiff. The suit was rightly

decreed by the court below for the amount covered by Exts.

A.S No. 462/2002 : 2 :

A1 and A2.

3. The surviving question is as to the rate of interest.

Admittedly, the suit amount was a personal loan availed of

by the defendant from the plaintiff and it was not a

commercial transaction warranting high rate of interest.

Accordingly, the percentage of interest is reduced to 12%

from the date of suit till decree and thereafter at the rate of

6% from the date of decree till realisation. The decree will

stand modified to the limited extent as above.

In the result, this appeal is dismissed modifying the

percentage of interest as above. No costs.

dated this the 27th day of August, 2009.

V. RAMKUMAR, JUDGE.

rv

A.S No. 462/2002 : 3 :

V. RAMKUMAR, J.

————————————

A.S. No.462 of 2002

—————————————-

27th day of August, 2009.

JUDGMENT

A.S No. 462/2002 : 4 :