Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

V.Paneerselvam vs V.Thangavozhivu(Died)
2021 Latest Caselaw 23508 Mad

Citation : 2021 Latest Caselaw 23508 Mad
Judgement Date : 1 December, 2021

Madras High Court
V.Paneerselvam vs V.Thangavozhivu(Died) on 1 December, 2021
                                                           1


                                   BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                   DATE: 01.12.2021

                                                        CORAM

                                    THE HON'BLE MRS.JUSTICE V. BHAVANI SUBBAROYAN

                                                S.A.(MD) No.186 of 2014
                                                          and
                                                 M.P(MD) No.1 of 2014

                     1.   V.Paneerselvam
                     2.   V.Thangapazam
                     3.   V.Samuthirapandi
                     4.   V.Mathiyalagan
                     5.   V.Paramasivan                                         Appellants


                                                           vs.


                     1.   V.Thangavozhivu(Died)
                     2.   Rajammal
                     3.   Mahendran
                     4.   Kanagaraj
                     5.   Sagunthala
                          (RR 2 to 5 are brought on record as LRs
                           of the deceased sole appellant vide court order
                           dated 21.06.2021 made in CMP(MD) Nos.4710
                           4712 of 2021 in SA(MD) No.186 of 2014)          ...Respondents


                                  Second Appeal filed under Section 100 of CPC against the

                     Judgment and Decree in A.S.No.114 of 2011 passed by the learned

                     Subordinate Judge, Tenkasi dated 27.06.2013 confirming the decree




https://www.mhc.tn.gov.in/judis
                                                                  2

                     and judgment in O.S.No.577 of 2008 passed by the learned Additional

                     District Munsif, Tenkasi dated 14.07.2011.



                                  For Appellants    : Mr.Ananth C.Rajesh

                                  For Respondents      : Mr.M.P.Senthil


                                                           JUDGMENT

The present second appeal has been filed against the Judgment

and Decree in A.S.No.114 of 2011 passed by the learned Subordinate

Judge, Tenkasi, dated 27.06.2013, confirming the decree and

judgment in O.S.No.577 of 2008, passed by the learned Additional

District Munsif, Tenkasi dated 14.07.2011.

2. For the sake of convenience, the parties are referred to as, as

described before the trial Court.

3.The case of the plaintiff, as per the averments made in the

plaint, in short, is that the defendants had obtained a sum of

Rs. 50,000/- from the plaintiff, for interest at the rate of 12% per

annum, on executing a promissory note stating that they will repay the

https://www.mhc.tn.gov.in/judis

amount on demand, but the defendants failed to repay the principal

amount as well as the interest, even after demanding the same by the

plaintiff. Hence the plaintiff has filed the suit for recovery of the said

amount.

4. The second defendant filed written statement rebutting the

allegations levelled against him, by the plaintiff. He further submits

that the plaintiff is selling beedi on retail by illegally using the logo and

popular name of the beedi company, purchasing the same from the

second defendant's as well as from others. He also submits that in the

year 2002, the second defendant borrowed a sum of Rs.25,000/- from

the plaintiff, on executing a promissory note, but the same was repaid

fully in the year 2004. But the plaintiff did not return the promissory

note stating that the same was mixed up with other papers. Thereafter

in the year 2008, the police charged the plaintiff for illegal use of the

brand name of the other beedi company. For that, the plaintiff

requested the second defendant to appear on behalf of him as witness

and depose in favour of him, but he refused to do the same. The

plaintiff got agitated over the same, and to wreck vengeance, the

plaintiff had filed the suit using the promissory, note which was

https://www.mhc.tn.gov.in/judis

executed in the year 2002. He would also submit that he has not

executed such promissory note for a sum of Rs.50,000/- and prayed

for dismissal of the same.

5. On the side of the the plaintiff he examined himself as P.W.1

and examined one Sarguna as P.W.2 and one document was marked

as Ex.A1. On the side of the defendants, one witness viz., K.

Thangapazam was examined as witness and no document was marked.

6.On analysis of the oral and documentary evidence, the Trial

Court has allowed the suit in favour of the plaintiff. Aggrieved by the

same, the defendants has preferred an appeal in A.S. No.114 of 2011,

on the file of the learned Additional Sub Judge, Tenkasi

7. The first appellate court, dismissed the appeal suit,

confirming the judgement and decree of the trial Court. Aggrieved by

the Judgment and decree passed by the first appellate Court, the

present Second Appeal has been filed the defendants

https://www.mhc.tn.gov.in/judis

8. In the memorandum of Second Appeal, the

appellant/defendant sought to raise the following substantial questions

of law?

a) Whether the Courts below are right in

granting the decree in favour of the plaintiff when the

execution of Ex.A.1 was denied and no consideration

was received and without proving the execution and

the passing of the consideration by producing

necessary documents and the evidence?

b)Whether the granting of money decree is

valied in the eye of law,when the plaintiff failed to

prove his case?

c)Whether the granting of money decree is

valid by taking advantage of the weakness of the

defendants case?




https://www.mhc.tn.gov.in/judis


                                           d)Whether the decree passed by the Courts

                                   below     can be equated for the proverb in Tamil '

                                   Kadai         Thenkayai    Eduthu       vali      Pillayarkku

                                   udaippaaathu'?



9. The learned counsel appearing for the appellants / defendants

would submit that the courts below failed to consider the vital aspect

that the execution of the instrument itself denied and hence, the

burden of proof to prove the case lies on the plaintiff and contrary to

the above, placing burden on the defendant is bad in law. The courts

below failed to analyze Ex.A1, in which, the 2nd witness one

Kalaiselvam stated that he is the scribe of Ex.A1, but he was not

examined to prove the case of the plaintiff. The statements of P.W.1

and P.W.2 are contradictory with each other with regard to

consideration received by the defendants and this proves that the suit

itself filed based on a created instrument. The pronote was executed

in the year 2002 by the defendants, and even after settlement of the

dues, which was not unreturned and misused for filing the above suit

by the plaintiff.

https://www.mhc.tn.gov.in/judis

10.The learned counsel appearing for the respondent/ plaintiff

would vehemently oppose the Second Appeal by contending that the

well considered Judgments of the Courts below need not be interfered

with, as there is no question of law involved in this Second Appeal and

prayed for dismissal of the Second Appeal.

11. This Court paid its anxious consideration to the rival

submissions made and also carefully perused the materials placed on

record.

12. It is seen from the records that the defendants had obtained

a sum of Rs. 50,000/- from the plaintiff, for interest at the rate of

12% per annum, on executing a promissory note stating that they will

repay the amount on demand, but the defendants failed to repay the

principal amount as well as the interest. According to the defendants,

the in the year 2002, the second defendant borrowed a sum of Rs.

25,000/- from the plaintiff, on executing a promissory note, but the

same was repaid fully in the year 2004. But the plaintiff did not return

the promissory note stating that the same was mixed up with other

papers. Thereafter in the year 2008, the police charged the plaintiff

https://www.mhc.tn.gov.in/judis

for illegal use of the brand name of the other beedi company. For that,

the plaintiff requested the second defendant to appear on behalf of

him as witness and depose in favour of him, but he refused to do the

same. The plaintiff got agitated over the same, and to wreck

vengeance, the plaintiff had filed the suit using the promissory, note

which was executed in the year 2002. According to the 2nd defendant,

he has not executed such promissory note for a sum of Rs.50,000/-.

13. Ex.A1 is the pronote. According to the 2 nd defendant, in the

year 2002, he had obtained Rs.25,000/- from the plaintiff and had

executed a pronote for same. Subsequently, in the year 2004, he

repaid the amount with interest to the plaintiff, but the plaintiff has not

returned the pronote stating that it is minged with some other paper

and would be returned latter. The promissory note is a 'piece of rank

forgery' and as per the promissory note, no amount is due to be paid

by the plaintiff and the consideration mentioned in the promissory note

is false and also that the promissory note is not a valid one. The

plaintiff examined himself as P.W.1 and produced Ex.P1, pronote, to

prove his case. The 2nd defendant alone contesting the case and that

the other defendants have not come forward to contest the case. It is

https://www.mhc.tn.gov.in/judis

the settled law that a person, who pleads forgery should come out with

cogent evidence to establish the plea of forgery.

14. P.W.2 was examined on the side of the plaintiff to prove

Ex.A1, pronote. P.W.2 in his evidence stated that the plaintiff alone

came to the house of P.W.2 at about 6.00 p.m., and P.W.2 wrote the

pronote, thereafter, he left along with the pronote. Further, the

defendants have not received any amount in front of P.W.2 and hence,

it was contended by the defendants that the suit pronote is a rank

forgery. Therefore, On 02.06.2010, P.W.2 was summoned for cross-

examination, by the 2nd defendant, but the 2nd defendant had not

appeared on that day and therefore, an exparte decree was passed

and thereafter, based on an application in I.A.No.45 of 2011, the ex-

parte decee was set aside. Again P.W.2 called for cross-examination

by the defendants' side and P.W.2 gave a contradictory statement,

against his earlier statement, for which, it was the contention of the

plaintiff that due to enmity between P.W.2 and the plaintiff, such

contradictory statement has been made by P.W.2 and on analyzing the

version of P.W.2, the courts below rejected the evidence of P.W.2.

https://www.mhc.tn.gov.in/judis

15. Therefore, this Court has no hesitation to comes to a

conclusion that execution of Ex.A1, promissory note, by the

defendants had been proved by the plaintiff. This Court in a catena of

decisions held that where findings of fact by the courts below are

based on evidence, the High Court in Second Appeal cannot simply

substitute its own findings on reappreciation of evidence merely on the

ground that another view was possible.

16. This Court, after careful perusal of the materials available on

record, especially, evidence led on record by the plaintiff, finds no

error in the Judgments and Decrees passed by the Courts below and

as such, there is no occasion for this Court to interfere in the well

reasoned Judgment.

17. In the facts and circumstances as discussed above, this Court

is of the view that the findings rendered by the trial court and upheld

by the first appellate Court, do not warrant any interference of this

Court, as findings given on the issues framed by the Courts below as

well as specifically taken up by this Court to reach the root of the

controversy, appears to be based upon correct appreciation of oral as

https://www.mhc.tn.gov.in/judis

well as documentary evidence. Hence, the present Second Appeal fails

and is dismissed, accordingly. However, there shall be no order as to

costs. Consequently connected miscellaneous petition is also closed.

18. Though the Courts below awarded interest at the rate of

12%,per annum, this Court is inclined to reduce the interest to 8% per

annum from the date of filing of the petition till the date of judgement,

and thereafter, till the date of payment, the plaintiff is entitled to get

interest at the rate of 6 % per annum.

01.12.2021 Index: Yes/No.

Internet: Yes/No.

aav

Note: In view of the present lock down owing to COVID 19 pandemic, a web copy of the order may be utilised for official purposes, but, ensuring that the copy of the order that is presented is the correct copy, shall be the responsibility of the Advocate/litigant concerned.

To

1. The Subordinate Judge, Tenkasi

2. The Additional District Munsif, Tenkasi

https://www.mhc.tn.gov.in/judis

V. BHAVANI SUBBAROYAN, J.

aav

S.A.(MD) No.186 of 2014 and M.P(MD) No.1 of 2014

01.12.2021

https://www.mhc.tn.gov.in/judis

 
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 : IJJ

 

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

 
 
Latestlaws Newsletter