High Court Kerala High Court

Y.Sankaranarayanan vs M.George And Brothers Bankers on 5 November, 2007

Kerala High Court
Y.Sankaranarayanan vs M.George And Brothers Bankers on 5 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS No. 317 of 1991()



1. Y.SANKARANARAYANAN
                      ...  Petitioner

                        Vs

1. M.GEORGE AND BROTHERS BANKERS
                       ...       Respondent

                For Petitioner  :SRI.R.SANKARANARAYANAN (PARTY-IN-PERSON)

                For Respondent  :SRI.K.P.VIJAYAN

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :05/11/2007

 O R D E R
       KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
            ----------------------------------------------
                    A.S. NO.317 OF 1991
            ----------------------------------------------
               Dated 5th November, 2007.

                        J U D G M E N T

Kurian Joseph, J.

This is an appeal filed against the judgment and

decree in O.S.71/89 on the file of the Additional District

Court, Mavelikkara. Defendants 1, 2 and 5 are the

appellants. Plaintiffs 1 and 2 and defendants 3 and 4

respectively are the respondents. The first plaintiff is a

partnership firm and the second plaintiff and defendants 3

and 4 are the partners. Since defendants 3 and 4 were not

amenable to join as plaintiffs, the suit was instituted by the

firm and one of the partners, impleading the other partners

as defendants. The plaint schedule item No.1 belongs to

the first defendant and item No.2, to the second defendant.

Defendants 1 and 2 executed four equitable mortgages for

Rs.49,000/- each, in favour of the first plaintiff firm. Within

the stipulated time, the said defendants are paid only an

amount of Rs.71,050/-. As on the date of institution of the

AS NO.317/91 2

suit, an amount of Rs.3,93,471/- was the outstanding

liability. Defendants 1 and 2 took the stand before the court

below that they have already discharged the liability by

paying the amounts to the 4th respondent, who is one of the

partners. The plaint schedule item No.1 had already been

sold to the 5th defendant, who is the son of the 4th

defendant. The 5th defendant also took the stand that he

had purchased the property from the first defendant as per

document No.344/83 of Kozhencherry Sub Registry, after

the liability in respect of the property to the first plaintiff

firm was cleared by the first defendant. The court below

decreed the suit with costs. Aggrieved, the appeal is filed

by the defendants 1, 2 and 5.

2. When the appeal was taken up on several

occasions, there was no appearance for appellants 1 and 2

(defendants 1 and 2). The appeal is prosecuted only by the

third appellant (5th defendant).

3. The third appellant (5th defendant) as noted

above is the son of the 4th defendant, one of the partners.

AS NO.317/91 3

The second plaintiff and defendants 3 and 4 are brothers

and they are partners of the first plaintiff firm. According to

the third appellant, item No.1 of the plaint schedule

property has been purchased by him after the first

defendant cleared the entire liability to the plaintiff firm and

hence there is no encumbrance on the property. For one

thing it is to be seen that the first defendant, who is the first

appellant is not prosecuting the appeal. That apart, on

merits also, there is absolutely no evidence regarding the

discharge of liability by the first defendant to the firm.

Loan was extended by the firm. Whole transactions are

covered by documents executed between the firm, and the

first and second defendants. The mortgage is executed

with the firm. There is no evidence regarding discharge of

the liability to the firm by the first defendant. According to

the 5th defendant, the first defendant had paid the amounts

to the 4th defendant and the 4th defendant had received the

amounts for an on behalf of the firm accordingly and hence,

the first defendant was discharged.

AS NO.317/91 4

4. We are afraid, the contentions cannot be

appreciated. There is nothing on record to show that the

amounts said to have been paid by the appellants 1 and 2

have been duly credited to the accounts of the firm. There

is also nothing on record to show that the 4th respondent

was acting for and on behalf of the firm, if at all he had

received the payments to the firm from defendants 1 and 2.

Still further, the first defendant could not produce any

receipt to establish the plea of discharge. Since the

amounts were advanced under registered deeds, the same

could have been released only by recording due satisfaction

thereof in accordance with law. There is absolutely no

evidence available on record to show such satisfaction.

Defendants 1 and 2 are not prosecuting the appeal also.

Hence, in the normal course the third appellant, who is the

5th defendant and the transferee of the charged property

from the first defendant, cannot have a better case than

that of his vendor, in the absence of any evidence adduced

in the case regarding the satisfaction of the debt by duly

AS NO.317/91 5

paying the same to the firm. Therefore, we agree with the

reasoning and findings of the court below that there is no

evidence available on record to prove due satisfaction of the

liability by defendants 1 and 2 to the firm. The alleged

acknowledgement of the payment by the 4th defendant

(father of the third appellant/5th defendant) will not in any

way establish the discharge of the liability to the firm since

he had no authority to receive such payment, and no receipt

as such of the firm is available regarding the satisfaction.

There is no representation for appellants 1 and 2.

Therefore, we do not find any merit in the contentions raised

by the third appellant, as already discussed above. The

appeal is accordingly dismissed.

KURIAN JOSEPH, JUDGE.

HARUN-UL-RASHID, JUDGE.

tgs

KURIAN JOSEPH &

HARUN-UL-RASHID, JJ

———————————————-

A.S. NO.317 OF 1991

———————————————-

J U D G M E N T

Dated 5th November, 2007.