Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S J.C. Enterprises (Regd.) vs Ranganatha Enterprises
2011 Latest Caselaw 526 Del

Citation : 2011 Latest Caselaw 526 Del
Judgement Date : 31 January, 2011

Delhi High Court
M/S J.C. Enterprises (Regd.) vs Ranganatha Enterprises on 31 January, 2011
Author: V. K. Jain
         THE HIGH COURT OF DELHI AT NEW DELHI

%                     Judgment Reserved on: 19.01.2011
                      Judgment Pronounced on: 31.1.2011

+           CS(OS) No. 1443/1999


M/s J.C. Enterprises (Regd.)                    .....Plaintiff


                            - versus -


Ranganatha Enterprises                          .....Defendant


Advocates who appeared in this case:
For the Plaintiff:      Mr. S.C. Singhal and Mr. Sanjay
For the Defendant:      Mr. R.N. Sharma

CORAM:-
HON'BLE MR JUSTICE V.K. JAIN

1.

Whether Reporters of local papers may be allowed to see the judgment? Yes

2. To be referred to the Reporter or not? Yes

3. Whether the judgment should be reported Yes in Digest?

V.K. JAIN, J

1. This is a suit for recovery of Rs.43,82,473/-. It is

alleged in the plaint that M/s J78.C. Enterprises, which was

a partnership firm, was dissolved vide Dissolution Deed

dated 1.4.1997 and thereafter, the plaintiff Rakesh Sharma

has been running this firm as his proprietorship concern.

The defendant Suresh is running business under the name

and style of M/s Ranganatha Enterprises. It is alleged in

the plaint that under an oral agreement between the parties,

the defendant was appointed as a stockiest of State lotteries

including Daily Lotteries etc., on wholesale rate basis. As

per the terms and conditions of the agreement, the plaintiff

was required to dispatch lottery tickets to the defendant

from Delhi as per the requirement of the defendant. The

defendant was required to make payment to the plaintiff

within a week from the date of the draw. In default of

payment, the plaintiff was entitled to interest at the rate of

18% per annum for the period beyond 15 days from the date

of draw. It is alleged that the defendant is liable to pay a

sum of Rs.20,97,566/- to the plaintiff towards price of the

lottery tickets, after adjustment of part payment of Rs.1

lakh made by him on 6th June, 1996. The plaintiff has also

claimed interest on that amount at the rate of 18% per

annum, which comes to Rs.22,84,907/-, thereby making a

total sum of Rs.43,82,473/-.

2. The defendant has contested the suit. He has

taken preliminary objections that this Court has no

territorial jurisdiction to try the suit and the suit is barred

by limitation. It is further alleged that since the agreement

was executed between the defendant and M/s J.C.

Enterprises, the plaintiff has no cause of action and no right

to sue the defendant.

3. On merits, it is alleged that the defendant was in

the business of sale of lottery tickets till the year 1993 and

had purchased some consignments of lotteries from M/s

J.C. Enterprises, payments of which were promptly settled

and nothing is due from him. The defendant has also

denied the alleged oral agreement between him and M/s

J.C. Enterprises, as also the agreement to pay interest. As

regards the payment of Rs.1 lakh, it is alleged that this

amount was paid to the plaintiff on 6th June, 1996 as a

loan.

4. The following issues were framed on the pleadings

of the parties:-

(i) Whether there is no cause of action for the suit and whether the plaintiff does not have the right to sue? OPD

(ii) Whether the suit is barred by law of limitation? OPD

(iii) Whether this Court has no territorial jurisdiction to try and decide the

present suit? OPD

(iv) Whether there is any oral agreement entered into between the plaintiff and the defendant in the month of December, 1991 and if so, what were the terms and conditions of the same? OPP

(v) Whether the defendant was required to submit his accounts and make payments at New Delhi for the tickets alleged to have been received by him? OPP

(vi) Whether the plaintiff is entitled for recovery of an amount of Rs.43,82,473/- from the defendant as claimed in the suit? OPP

(vii) If the aforesaid issue is answered in favour of the plaintiff whether the plaintiff is also entitled for payment of any interest and if so, at what rate and for which period? OPP

(viii) Relief.

Issue No.1

5. On this issue, the plaintiff Mr. Rakesh Sharma, in

his affidavit by way of evidence, stated that M/s J.C.

Enterprises, which was a partnership firm till 1st April,

1997, was dissolved, vide Dissolution Deed dated 1st April,

1997 and now he is its proprietor. During his cross-

examination, he stated that after dissolution of the

partnership firm, he took over all its assets and liabilities

being its proprietor. Though the original Dissolution Deed

was not produced by the plaintiff and consequently its copy

filed by him could not be exhibited and was marked as

mark X-1 during his examination before the learned Joint

Registrar, even if the document Mark X-1 is excluded from

consideration, the unrebutted deposition of plaintiff is

sufficient to prove that M/s J.C. Enterprises was dissolved

with effect from 1st April, 1997 and all its assets and

liabilities were taken over by the plaintiff as its proprietor.

Another important factor to be noted in this behalf is that

no other partner of M/s J.C. Enterprises has sued the

defendant for recovery of the dues of the firm, which, in

turn, supports the oral deposition of the plaintiff that he

had taken over the assets and liabilities of the erstwhile

partnership firm with effect from 1 st April, 1997. The issue

is decided against the defendant and in favour of the

plaintiff.

Issue No.2

6. It is an admitted case that the defendant made

payment of Rs.1 lakh to the plaintiff, by way of demand

draft, on 6th June, 1996. Though, the case of the plaintiff is

that, in fact, the payment was received by him on 10th June,

1996, that would make no difference since the High Court

was closed in June, 1999 and the suit was filed during

vacation on 23rd June, 1999.

7. Section 19 of the Limitation Act, to the extent it is

relevant, provides that where payment on account of a debt

or of interest is made before the expiration of the prescribed

period by the person liable to pay the debt, a fresh period of

limitation shall be computed from the date when the

payment was made. In case, part payment by way of a

demand draft was made by the defendant to the plaintiff on

6th June, 1996, this being a payment in writing, a fresh

period of limitation commenced from that date and since the

High Court was closed in the month of June, 1999, the suit

having been filed during the same vacation on 23 rd June,

1999 would be within the prescribed period of limitation.

The dispute between the parties, however, is as to whether

the amount of Rs.1 lakh was paid as part payment towards

the dues outstanding against the defendant on the date of

payment as claimed by the plaintiff or it was paid as a

friendly loan by the defendant to the plaintiff, as alleged by

the defendant.

8. In his affidavit by way of evidence, the plaintiff

Rakesh Sharma has stated that part payment on account

was made by the defendant on 6th June, 1996 vide letter

Exhibit P/2 and receipt issued by the plaintiff in this regard

on 10th June, 1996 is Exhibit P/3. PW-2 Shri Manjit Singh,

who is working with the plaintiff, has corroborated the

deposition of the plaintiff in this regard and has stated that

last payment was received from the defendant vide Memo

No.181 dated 6th June, 1996 for Rs.1 lakh vide demand

draft, which was duly realized by the plaintiff. The original

Memo dated 6th June, 1996 is Exhibit PW-2/1. I see no

reason to disbelieve the oral testimony of plaintiff and his

employee Shri Manjit Singh as regards the nature of the

payment made by the defendant on 6th June, 1996. During

his cross-examination of PW-2 Shri Manjit Singh also no

suggestion was given to him that the document Exhibit PW-

1/1 was not issued by the defendant. When a witness

deposes a particular fact and no suggestion to the contrary

is given during his cross-examination, the party against

whom the deposition is made is made is deemed to have

admitted that part of the deposition, which thereby remains

unchallenged. Therefore, by not suggesting to PW-2 Shri

Manjit Singh that the document Exhibit PW-1/1 was not

issued by him, the defendant is deemed to have admitted

the issue of this document by him. Even otherwise, Exhibit

PW-1/1 on which the name as well as address and

telephone number of Ranganatha Enterprises, of which the

defendant admittedly is the proprietor, is correctly printed

does not appear to be a forged document. The memo

Ex.PW-2/1 shows that the payment of Rs.1 Lac was made

in account, which implies part payment. The receipt

Exhibit P-3, which is a computer generated receipt, as

stated by PW-2 Shri Manjit Singh, also shows that the

payment of Rs.1 lakh vide demand draft No.777626 dated

25th May, 1996 was received in the account of the defendant

maintained with M/s J.C. Enterprises. The letter Exhibit P-

2, which is written on the letterhead of the defendant, is the

forwarding letter whereby the aforesaid demand draft for

Rs.1 lakh was sent to M/s J.C. Enterprises. Though the

case of the defendant is that Exhibit P/2 is a forged

document, the fact and circumstance of the case indicate

that this is a genuine document whereby demand draft for

Rs.1 lakh was sent by the defendant to the plaintiff on 6 th

June, 1996. Another material circumstance in this regard

is that though the defendant claims that the amount of Rs.1

lakh was given as a friendly loan to the plaintiff, no notice

was ever issued by him demanding the aforesaid amount

from the plaintiff. No suit admittedly has been filed by the

defendant for recovery of this amount from the plaintiff.

Had the amount of Rs.1 lakh being given as a friendly loan,

the defendant would at least have demanded this amount

from the plaintiff and would also have filed a suit for

recovering it from the plaintiff. Therefore, I am satisfied that

the payment of Rs.1 lakh vide demand draft No.777626

dated 29th May, 1996 was made towards payment of the

amount, which was due from the defendant at that time. In

view of the provisions contained in Section 19 of the

Limitation Act, the suit, to the extent it pertains to the

amount, which had not become time barred on 6 th June,

1996, when the part payment was made, will not be barred

by limitation.

9. During the course of arguments, it was submitted

by learned counsel for the plaintiff that since, the parties

were maintaining a mutual open and current account in

which last entry was made on receipt of payment from the

defendant on 6th June, 1996, the suit having been filed on

23rd June, 1999, during summer vacation of the High Court

is well within limitation.

Article 1 of the Limitation Act, 1963, to the extent

it is relevant, provides that in a suit for the balance due on

a mutual, open and current account, where there have been

reciprocal demands between the parties, the period of

limitation is three years from the close of the year in which

the last item admitted or proved is entered in the account.

In order to an account to be mutual, there must be

transactions on each side creating independent obligations

on the other and not merely transactions which create

obligations on the one side, those on the other being merely

complete or partial discharge of such obligation. This

proposition of law was upheld by the Supreme Court in

Hindustan Forest Co. v. Lalchand, AIR 1959 SC 1349.

In the case before the Supreme Court, the parties entered

into an agreement for the supply of 5000 maunds of maize,

500 maunds of wheat and 1000 maunds of dal at the rates

and time, specified. A sum of Rs.13,000/- has been paid as

advance. The goods were delivered and the buyer was also

making payments. The last delivery of the goods was made

on 23rd June, 1947, and the suit was brought on 10 th

October, 1950, for the balance of the price due. The

Supreme Court pointed out that what had happened was

that the sellers had undertaken to make delivery of the

goods and the buyer had agreed to pay for them and had in

part made payments in advance and held that there could

be no question in such a case that the payments had been

made towards the price due and there were no independent

obligations on the sellers in favour of the buyer. This

proposition of law was again applied by the Supreme Court

in Keshari Chand v. Shilong Banking Corporation Ltd.,

AIR 1965 SC 1711. The real question to be seen by the

Court in such a case is to ascertain whether the

transactions between the parties gave rise to independent

obligations or they were merely a mode of liquidation of the

obligation already undertaken by one party. Even in a case

for price of goods sold and delivered, there may be obligation

on the part of the seller towards the buyer in case some

advance has been paid and has not been returned or the

payment made by the purchaser is more than the price of

the goods which he had to pay to the seller of the goods.

However, I find that there is no allegation in the

plaint that the parties were having a mutual, open and

current account in which there have been reciprocal

demands between the parties. There is no allegation in the

plaint that the plaintiff owed any amount to the defendant

at any point of time whether on account of excess payment

or otherwise. The case as set up in the plaint is based only

on the part payment of Rs.1 lakh sent by the defendant on

6th June, 1996. In para 10 of the plaint it has been

specifically alleged that the suit has been filed within the

period of limitation since on account part payment last

made by the defendant to the plaintiff at New Delhi on 6th

June, 1996 was received on 10th June, 1996. No plea of the

parties maintaining a mutual, open and current account

with reciprocal obligations on the part of both the parties

was set up even in the replication to the written statement.

Hence, the period of limitation in this case cannot be

calculated under Article I of Limitation Act. The issue is

decided accordingly.

Issue No.4

10. In his affidavit by way of evidence, the plaintiff has

stated that there was an oral agreement between the parties

in December, 1991 and the terms and conditions of that

agreement were accepted at New Delhi. He further stated

that as per the terms and conditions of the agreement, the

plaintiff was required to dispatch lottery tickets to the

defendant from Delhi and the plaintiff had accordingly been

dispatching lottery tickets to the defendant from time to

time, the last consignment having been dispatched on 22 nd

July, 1993. He further stated that the defendant was

required to make payment to the plaintiff at Delhi for the

lottery tickets received by him. PW-2 Shri Manjit Singh also

has stated that tickets to the defendant used to be

dispatched at Delhi and the payment used to be received at

Delhi.

In his affidavit by way of evidence, the defendant

has stated that in the year, 1990 Mr. J.C. Sharma one of

the partners of M/s J.C. Enterprises had approached him in

his office at Bangalore and had started supplying the lottery

tickets to him. He further stated that he never came to

Delhi in or around December, 1991 and did not enter into

any oral or written agreement with the plaintiff. He further

stated that most of the consignments were handed over to

him in person either by the partner or the representatives of

the plaintiff firm.

The plaintiff has filed a large number of bills issued

by M/s R. South Courier, Ram Nagar, New Delhi in respect

of the lottery tickets dispatched to the defendant from M/s

J.C. Enterprises. Some of these bills are Bill Nos.087019

dated 17th December, 1992, 093076 dated 8th February,

1993, 093082 dated 12th February, 1993, 006705 dated 10th

May, 1993, 019705 dated 8th June, 1993, 018986 dated

10th July, 1993 and 015610 dated 12th July, 1993. This

documentary evidence clearly shows that the tickets used to

be dispatched by the plaintiff to the defendant from Delhi

and used to be delivered through M/s R. South Courier,

which used to receive the lottery tickets from the plaintiff at

Delhi and deliver the same to the defendant at Bangalore.

11. In A.B.C. Laminart Pvt. Ltd. and Another v. A.P.

Agencies, Salem, (1989) 2 SCC 163, the Supreme Court

while dealing with the issue of territorial jurisdiction of the

Court observed that the jurisdiction of the Court in the

matter of a contract will depend on the situs of the contract

and the cause of action arising through connecting factors.

It was further observed that a cause of action is a bundle of

facts, which, taken with the law applicable to them, gives

the plaintiff a right to relief against the defendant and

comprise every fact necessary for the plaintiff to prove to

enable him to obtain a decree, through it has no relation

whatever to the defence which may be set up by the

defendant. It was also held that the performance of a

contract being part of cause of action, a suit in respect of its

breach can always be filed at the place where the contract

should have been performed or its performance completed.

It was further held that part of cause of action arises where

money is expressly or impliedly payable under the contract.

12. In a suit for price of the goods sold and delivered

which in effect is also the suit for breach of contract on the

part of the defendant by not paying the price of the goods in

terms of the agreement between the parties, the cause of

action, within the meaning of Section 20(c) of the Code of

Civil Procedure arises at the following places:-

(i) The place where the contract was made.

(ii) The place where the contract was to be performed

which in such a contract would mean the place

where the goods were delivered to the purchaser

and

(iii) The place where money in performance of the

contract was payable, expressly or impliedly.

The plaintiff, may in his choice, sue the defendant

at any of these three places unless the parties by agreement

have restricted the jurisdiction to a particular place, by

agreeing that in the event of a dispute arise between them,

the Court at a particular place alone would have jurisdiction

to resolve the same.

As per illustration (a) to Section 20 of the Code of

Civil Procedure, if A, a tradesman in Calcutta sells goods to

B who is carrying on business in Delhi and on the request

of B, A delivers the goods to Railway in Calcutta, A may sue

B for price of goods either in Calcutta, where the cause of

action has arisen or in Delhi, where B carries on business.

This illustration clearly shows that cause of action does

arise at the place where the goods are delivered by the seller

to the purchaser.

13. If the goods are handed over to the carrier for

delivery directly to the consignee, the property in the goods

passes to the consignee, the moment they are delivered to

the carrier/courier for the purpose of delivering them to the

consignee, since the consignee thereafter has no control in

those goods and the carrier/courier is bound to deliver them

only to the consignee. Section 23(1) of the Sale of Goods

Act, 1930 provides that where there is a contract for the

sale of unascertained or future goods by description and

goods of that description and in a deliverable state are

unconditionally appropriated to the contract, either by the

seller with the assent of the buyer or by the buyer with the

asset of the seller, the property in the goods thereupon

passes to the buyer. Such assent may be express or

implied, and may be given either before or after the

appropriation is made. Sub-Section 2 of this Section, to the

extent it is relevant, provides that where, in pursuance of

the contract, the seller delivers the goods to the buyer or to

a carrier for the purpose of transmission to the buyer and

does not reserve the right of disposal, he is deemed to have

unconditionally appropriated the goods to the contract.

Since the goods handed over to the courier at Delhi were

deliverable to the defendant and not to the order of the

plaintiff or his agent, the plaintiff did not reserve any right

of disposal of those goods, while handing them over to the

courier. Therefore, the property in the lottery tickets

handed over by the plaintiff to the courier at New Delhi

passed to the defendant, the moment the goods were

handed over to the courier for delivery to him and, therefore,

the tickets shall be deemed to have been delivered to the

defendant at New Delhi. Section 39(1) of the Sale of Goods

Act, to the extent it is relevant, provides that where, in

pursuance of a contract of sale, the seller is authorised or

required to send the goods to the buyer, delivery of the

goods to a carrier, whether named by the buyer or not, for

the purpose of transmission to the buyer, or delivery of the

goods to a wharfinger for safe custody, is prima facie

deemed to be a delivery of the goods to the buyer. Since the

lottery tickets for price of which the present suit has been

filed were delivered to the defendant at Delhi through R.

South Couriers, the part of cause of action arose in the

jurisdiction of this Court and, therefore, in view of the

provisions contained in Section 20(c) of the Code of Civil

Procedure, Delhi Court has jurisdiction to try the suit.

14. Exhibit PW-2/1 to which I have earlier adverted

indicates that the payment of Rs.1 lakh to the plaintiff was

sent from Bangalore to Delhi. The letter Exhibit P/2 clearly

shows that the draft of Rs.1 lakh was sent from Bangalore

to Delhi. The computer generated receipt Exhibit P/3 is the

most important document in this regard and this document,

which could not have been issued at Bangalore, leaves no

reasonable doubt that the payment of Rs.1 lakh was

received by the plaintiff at Delhi vide demand draft No.

777626 dated 25th May, 1996. Therefore, besides oral

evidence in the form of deposition of plaintiff and PW-2 Shri

Manjit Singh, there is ample documentary evidence

produced by the plaintiff to prove that the payment of

lottery tickets used to be received by M/s J.C. Enterprises

at Delhi. In fact, a large number of documents have been

filed by the plaintiff which show that payment of lottery

tickets used to be sent by the defendant to M/s J.C.

Enterprises from Bangalore. These documents have been

collectively exhibited as Exhibit PW-2/2. These documents

include a large number of letters whereby payment was sent

by the defendant to M/s J.C. Enterprises from Bangalore on

various dates. One such letters bears Sr. No.10272 and is

dated 8th April, 1993. Another such letter bearing No.10299

is dated 15th April, 1993 and contains reference to payment

of Rs.1,22,510/- vide demand draft No.903061 dated 24th

April, 1993. Document bearing No.10300 dated 15 th April,

1993, document bearing No.10405 dated 28th April, 1993,

document bearing No.10451 dated 7th May, 1993, document

bearing No.10452 dated 7th May, 1993, document bearing

No.10406 dated 28th April, 1993, document bearing

No.10492 dated 13th May, 1993, document bearing

No.10494 dated 13th May, 1993, document bearing

No.10583 dated 20th May, 1993, document bearing

No.10584 dated 20th May, 1993, document bearing

No.10604 dated 25th April, 1993 and document bearing

No.10605 dated 25th May, 1993 are amongst numerous

such documents filed by the plaintiff. The authenticity of

these documents was not disputed by the defendant during

cross-examination of PW-2. All these documents start with

the words "We are herewith sending payments as follows",

which clearly show that payments used to be sent by the

defendant from Bangalore to M/s J.C. Enterprises at Delhi.

Thus, it can hardly be disputed that payments used to be

sent by the defendant from Bangalore to Delhi and used to

be received by M/s J.C. Enterprises at Delhi. The receipt of

payment at Delhi proves the case of the plaintiff that the

agreement between the parties envisaged payment of price

of the tickets at Delhi. The payment of price of the goods is

an integral and important part of an agreement for sale of

goods and if the payment was to be made and used to be

made in the jurisdiction of this Court, it cannot be disputed

that for this reason alone part of the cause of action arose at

Delhi. Consequently, Delhi Court has jurisdiction to try the

present suit.

15. In his affidavit by way of evidence, the plaintiff has

stated that a sum of Rs.20,97,566/- is payable by the

defendant towards the price of lottery tickets sold to him.

He has also proved the copies of his ledgers, which are

Exhibit P-4 (Colly). PW-2 Shri Manjit Singh, in his affidavit

corroborated the deposition of the plaintiff in this regard

and stated that the defendant is liable to pay

Rs.43,82,473/- inclusive of interest. In rebuttal, the

defendant has stated that every penny of dues of M/s J.C.

Enterprises had been cleared and settled.

16. I see no reason to disbelieve the entries made in

the ledger book of the plaintiff. According to the plaintiff, he

has been maintaining regular books of accounts in respect

of his business transactions. According to PW-2 Shri Manjit

Singh, he used to maintain the account books being

accountant of the plaintiff company. Copies of the ledger

book filed by the plaintiff shows that the principal amount

claimed by him is payable by the defendant to M/s J.C.

Enterprises.

In view of the provisions contained in Section 34 of

Evidence Act, once it is shown that an entry has been made

in a book of accounts and that book of accounts has been

regularly kept in the course of business, the requirement

contained in the first part of the Section is fulfilled and the

entry becomes admissible as relevant evidence. However,

the statement made in the entry will not alone be sufficient

to charge any person with liability. The rationale behind

admissibility of parties' books of account as evidence is that

the regularity of habit, the difficulty of falsification and the

fair certainty of ultimate detection give them in a sufficient

degree a probability of trustworthiness. Since, however, an

element of self-interest and partisanship of the entrant to

make a person - behind whose back and without whose

knowledge the entry is made - liable cannot be ruled out the

additional safeguard of insistence upon other independent

evidence to fasten him with such liability, has been provided

for in Section 34 by incorporating the words "such

statements shall not alone be sufficient to charge any

person with liability".

17. In M/s. Gannon Dunkerlay & co. Ltd. vs. Their

Workmen 1972 3 SCC 443 it was found that the register in

which entries had been made in the regular course of

business was admitted in evidence by the Tribunal without

any objection from the Union of India. Supreme Court was

of the view that it was for the union to challenge the

authenticity of the register by cross-examining the person,

who proved the register on the points which could throw

doubts on its authenticity.

18. In R.V.E. Venkatachala Gounder vs. Arulmigu

Viswesaraswami and V.P. Temple and another AIR 2003

SC 4548, the appellant was found to be maintaining books

of account. During cross-examination, he was not

questioned regarding authenticity of the books or the entries

made thereunder. Some of the entries in the books had

been made by the deceased-father of the appellant, who was

not available to depose incorporation of the entry. The

subordinate Court felt no need of any further corroboration

before acting upon the entries in the ledge book made by the

deceased-father of the appellant. As regards the entries

made by the appellant, he had deposed to making of those

entries and had corroborated the same in his own

statement. The appellant was believed by the trial Court as

also by the appellate Court and his statement was found to

be enough corroboration of the entries made by him.

However, the fining of the trial Court and the first appellate

Court was reversed by the High Court. Supreme Court

found no justification for the High Court reversing the

findings and was of the view that the High Court had erred

in ruling out the books in consideration, on the ground that

the same were not duly maintained or were not proved in

the absence of the maker having stepped in the witness box.

In Kulamani Mohanty vs. Industrial

Development Corporation of Orissa Ltd. AIR 2002 Orissa

38 it was held that if the books of accounts are produced as

primary evidence and oral evidence is led as corroborative

evidence relating to the entries in the books of accounts

maintained in the regular course of business, unless the

contrary is proved or any doubt is raised through evidence

regarding genuineness of such books of account or any of

the entries, then such books should be regarded as proved.

In Kalipada Sinha vs. Mahaluxmi Bank Ltd. AIR

1961 Calcutta 191 the entries made in the statement of

accounts coupled with the oral deposition were found to be

sufficient to prove the case of the respondent. Similar view

was taken by a Division Bench of Punjab High Court in

Kaka Ram Sohanlal and others vs. Firm Thakar Das

Mathra Das and another AIR 1962 PUNJAB 27. In taking

this view, the High Court relied upon the decision of Lahore

High Court in Firm Jodha Mal Budhu Mal vs. Ditta

AIR1925 Lah 242 (1) and the decision of the Allahabad High

Court in Suraj Prasad vs. Mt. Makhna Devi AIR 1946 All

127.

19. In the case before this Court, PW-2 Manjeet Singh,

who has been maintaining the books of accounts of the

plaintiff, has duly proved the entries made in account

books. The authenticity of the books of accounts of the

plaintiff was not impeached during his cross-examination.

According to the plaintiff, whatever was due to him was

reflected in the ledger and was also shown in his income-tax

returns. The oral deposition of the plaintiff, therefore, is

sufficient corroboration of the entries made in the account

books. This is more so when the defendant has failed to

produce his account books despite admitting that he had

been maintain such books.

20. In his cross-examination, the defendant has

admitted that he had been maintaining account books and

income tax return has been filed by him on the basis of

account books. He has also admitted that all credits, debits

and dues are mentioned in his account books. However, the

account books have not been produced by the defendant.

He claimed, during his cross examination, that in the year

1996-97, there was a problem in the lottery business and

the police had seized much of his record. He, however,

could not give the case number or FIR number in which his

documents were seized. He stated that though the case had

been closed and he had applied for return of account books,

the same had not been returned to him. In case, the

account books of the defendant were seized by the police, as

claimed by him, nothing prevented him from summoning

the account books from the Court where they have been

filed. This is more so when the defendant claims that he

had already applied for return of those account books.

Since the defendant had an opportunity to rebut the

account books of the plaintiff by producing his own account

books and he did not avail that opportunity, I see no reason

to disbelieve the account books maintained by the plaintiff,

who has also produced the author of the account books in

the witness box. In fact, an adverse inference needs to be

drawn against the defendant for not producing the account

books, which he could easily have produced. Section 114 (g)

of the Indian Evidence Act, 1872 provides that the Court

may presume that evidence which could be and is not

produced would, if produced, be unfavourable to the person

who withholds it. Therefore, an adverse inference can be

drawn that had the defendant produced the account books

in the Court, the entries showing the amount claimed by the

plaintiff would have been found shown outstanding in those

account books.

21. However, the plaintiff can recover only that much

amount, which has not become barred by limitation. Since

the payment made by the defendant on 6th June 1996 would

save, from limitation, only amount which had not become

time barred as on 6th June, 1996, when payment was made

by way of a demand draft, only the amount which was

legally recoverable on 6th June 1996 can be recovered by the

plaintiff as principal sum. The issues are decided

accordingly.

Issue No.7

22. A perusal of the delivery challans raised by M/s

J.C. Enterprises whereby goods were dispatched to the

defendant shows that the term regarding interest has been

specifically printed in the challans. Interest was payable at

the rate of 18% per annum on payment received beyond 15

days from the date of dispatch. Hence the plaintiff is

entitled to recover interest at the rate of 18% per annum on

the unpaid principal amount. The issue is decided

accordingly.

Issue No.8

23. Vide order dated 19th January, 2011, the plaintiff

was directed to file an affidavit stating therein the amount

which was due to him from the defendant on 6 th June,

1993. The affidavit filed by the plaintiff shows that

Rs.12,78,478/- was due to the plaintiff on 6th June, 1993.

The plaintiff has claimed a sum of Rs.22,84,907/- as interst

on the principal sum of Rs.20,97,566/- at the rate of 18%

per annum. Calculated on proportionate basis, the amount

of interest on Rs.12,78,478/-, being the principal amount,

comes to Rs.13,92,262/- at the rate of 18% per annum. In

view of my findings on the other issues, the plaintiff is

entitled to a sum of Rs.12,78,478/- as principal amount

and a sum of Rs.13,92,262/- as interest making a total sum

of Rs.26,70,740/-.

ORDER

For the reasons given in the preceding paragraphs,

a decree for recovery of Rs.26,70,740/- with proportionate

costs and proportionate pendente lite and future interest at

the rate of 12% per annum is passed in favour of the

plaintiff and against the defendant.

Decree sheet be prepared accordingly.

(V.K. JAIN) JUDGE JANUARY 31, 2011 Vk/Ag

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter