Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

O.M.Karuppannasamy vs A.S.Sivakumar
2021 Latest Caselaw 13374 Mad

Citation : 2021 Latest Caselaw 13374 Mad
Judgement Date : 7 July, 2021

Madras High Court
O.M.Karuppannasamy vs A.S.Sivakumar on 7 July, 2021
                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                 Dated :    07.07.2021

                                                         CORAM

                                    THE HONOURABLE Ms. JUSTICE P.T. ASHA

                                                 S.A.No.1426 of 2008
                                                         &
                                                  M.P.No.1 of 2008

                     O.M.Karuppannasamy                                     ...Appellant

                                                           Vs.
                     A.S.Sivakumar                                          ...Respondent

Prayer: Second Appeal filed under Section 100 of the Code of Civil Procedure against the Judgment and Decree of the Additional District Judge, (Fast Track Court No.2), Gobichettipalayam in A.S.No.12 of 2007 dated 30.11.2007 confirming the Judgement and Decree of the learned District Munsif, Gobichettipalayam in O.S.No.137 of 2005 dated 12.07.2005.

                                     For Appellant   :      Mr.A.K.Kumarasamy
                                                            Senior Counsel
                                                            for Mr.S.Kaithamalai Kumaran

                                     For Respondent :       Ms.Zeenath Begum






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

The defendant in a promissory suit is the appellant before this

Court challenging the decree passed in a suit for recovery of money due

on promissory note. The parties are referred to in the same array as in

the Trial Court.

Plaintiffs case:

2. The plaintiff had filed the suit O.S.No.154 of 1997 on the file

of the Subordinate Court, Gobichettipalayam, which was subsequently

re-numbered as O.S.No.137 of 2005 on the file of the District Munsif,

Gobichettipalayam for recovery of a sum of Rs.42,545/- together with

future interest and cost. The plaintiff would contend that the defendant

is his neighbor and was in the habit of borrowing money from him on

the security of promissory notes. On 14.10.1994 the defendant

acknowledging that he owed a sum of Rs.33,500/- had executed a

promissory note agreeing to repay the sum on demand and also

promising to pay interest at 15% per annum. However, contrary to the

https://www.mhc.tn.gov.in/judis assurance the defendant contended that the amounts were time barred

and he was not liable to repay the same and considering the fact that the

defendant was an agriculturist the interest has been restricted to 9 %

per annum. Therefore, the plaintiff has come forward with the suit.

3. The defendant had filed a written statement inter alia

contending that he had not executed the promissory note on 14.10.1994

and the said document is nothing but a rank forgery. The signature

found in the document is not that of the defendant. The defendant

further submitted that from the year 1991 the defendant and the

plaintiff were in logger heads regarding the properties situate at

R.S.F.60/5 of Mettupalayam Village before the Revenue Authorities

and a suit had also been filed by the plaintff in O.S.No.3 of 1995 and

the defendant had also instituted a suit in O.S.No.211 of 1995 against

the plaintiff. The suits are pending Judgement before the District

Munsif, Gobichettipalayam.

4. The defendant would submit that nowhere in the suit filed by

https://www.mhc.tn.gov.in/judis the plaintiff viz; O.S.No.3 of 1995, had he mentioned the date of the

promissory note. The defendant also contended that whenever he

borrowed money on the security of the promissory note he had himself

filled up the promissory notes. The defendant would further submit

that the plaintiff had not issued a pre suit notice which would clearly go

to show that the suit promissory note was a fabricated one. The

defendant would submit that no amounts were due by him to the

plaintiff. He therefore prayed for a dismissal of the suit.

5.The learned District Munsif, Gobichettipalayam had framed the

following issue:

“(i)whether the contention that the defendant had executed the

promissory note on 14.10.1994 for a sum of Rs.33,500/- towards the

pre existing debt dues is true?

(ii)Whether the plaintiff is entitled to the reliefs claimed?

(iii)To what other relief?”

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

6.The plaintiff had examined himself as P.W.1 and had marked

Ex.A.1 to Ex.A.5. The defendant had examined himself as D.W.1 but

had not marked any documents on his side. The learned District

Munsif, Gobichettipalayam proceeded to decree the suit on the

following grounds:

(a) The defendant had not sought to have the signatures

compared by sending it for an expert opinion.

(b) The defendant as D.W.1 was not able to differentiate the

signatures in the admitted documents and the disputed document.

© The defendant is trying to take advantage of the fact that

Ex.A.1 promissory note has not been written in his hand.

(d)The litigation between the parties was only in the year 1995

after the execution of the promissory note. Therefore, the allegation

that there was enmity is totally false.

7. Challenging the said Judgement and Decree the defendant had

filed AS.No.16 of 2006 on the file of the Principal Subordinate Court,

Gobichettipalayam, which was subsequently transferred to the

https://www.mhc.tn.gov.in/judis Additional District Court (FTC II), Gobichettipalayam and re-

numbered as A.S.No.12 of 2007. The Appellate Court without framing

the points for consideration had simply framed the following point for

consideration:

“Whether the appeal can be allowed?”

8. The learned Additional District Judge had dismissed the appeal

and confirmed the Judgement and Decree of the Trial Court. The

learned Judge had also more or less adopted the findings of the Trial

Court but exercising the provisions of Section 73 of the Evidence Act

had proceeded to compare the signatures of the defendant in the

admitted documents, namely, Ex.A.4 and Ex.A.5 with the disputed

signature in Ex.A.1 and came to the conclusion that the signatures were

identical. Challenging the same the defendant has moved this Court.

9. The above Second Appeal was admitted on the following

Substantial Questions of law:

(i)Are the Courts below justified in holding that the

https://www.mhc.tn.gov.in/judis execution of suit promissory note is proved since the

previous promissory note are proved, overlooking that

except the ipsi dixit of P.W.1 / plaintiff, there is no evidence

on record to prove the execution of promissory note

especially when the execution is denied by the defendant /

appellant?

(ii)Is not the Judgement of the Lower Appellate

Court vitiated in as much as the provisions of Order 41

Rule 31 CPC which is mandatory, is not complied with?”

10. Mr.A.K.Kumarasamy, learned senior counsel arguing on

behalf of the learned counsel for the appellant / defendant would

submit that the Appellate Court had not followed the procedure

contemplated under Order XLI Rule 31 of the Code of Civil Procedure

which clearly mandates that the Appellate Court while writing the

Judgement should state the point for determination and decision there

on along with the reason for such decision.

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

11. He would further submit that though the appellant / defendant

has in very clear terms disputed his signature in Ex.A.1 promissory

note, the respondent / plaintiff has not chosen to prove its execution by

examining the scribe named in Ex.A.1. It is only his ipsi dixit to prove

the execution. He would further submit that the dispute had existed

between the parties right from 1991 before the Revenue Court, which

thereafter moved to the Civil Court and therefore the question of

executing the suit pronote is impossible.

12. He would argue that the Appellate Court had proceeded to

believe the execution of Ex.A.1 promissory note only on the ground

that the defendant had admitted the execution of Ex.A.4 and Ex.A.5.

The Appellate Court has overlooked the contention of the defendant

that the signature found in the suit promissory note was not his

signature. The Appellate Court had erred in assuming the role of an

expert and therefore the Judgement requires to be reversed and

considering the fact that the point for determination was not framed the

matter may be remanded back to the Appeal Court for fresh enquiry.

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

13. Per contra, Ms.Zeenath Begum appearing on behalf of the

respondent / plaintiff would contend that the learned Additional

District Judge has exercised his powers under Section 73 of the Indian

Evidence Act to arrive at the conclusion that the suit promissory note

had been executed by the defendant. She would submit that on the date

of the execution of the promissory note there was no dispute between

the parties since the suit had been filed only in the year 1995. The

promissory note was an year earlier.

14. She would further submit that non framing of the point for

consideration was not fatal and would rely upon the Judgement of the

Hon'ble Supreme Court reported in (2006) 3 SCC 224 –

G.Amalorpavam and others Vs. R.C. Diocese of Madurai and others,

where the Hon'ble Supreme Court has observed that is it was possible

to make out that there was a substantial compliance of the provisions of

Order XLI Rule 31 of the CPC and justice has not suffered the non-

compliance will not vitiate the Judgement and Decree.

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

15. She had also relied upon the Judgement of this Court reported

in 2017 (5) CTC 520 – K.M.Balasubramanian Vs. S.Shanmugam and

others, in support of her arguments that there is no bar for the Court to

compare the signatures. She would further submit that the defendant

having admitted the execution of Ex.A.4 and Ex.A.5 promissory notes

and the suit promissory note had been executed only for the

outstanding amounts both the Courts below were right in decreeing the

suit.

16. Heard the learned counsels and perused the records.

17. The defendant had questioned the veracity of the promissory

note and the Judgement on the following grounds:

(a)The signature contained therein is not his signature but a rank

forgery.

(b)At the relevant point of time the plaintiff and the defendant

were at logger heads in respect of some property disputes.

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

(c)Despite the signatures being disputed the plaintiff on whom

the burden of proof lay has not taken any steps to send the signatures

for expert opinion.

18. The execution of the promissory note has not been proved by

the plaintiff by examining an independent witness especially in the

light of the fact that the defendant had denied executing the said Ex.A.1

promissory note and that apart had termed the signature therein as a

rank forgery. Therefore, the burden to prove shifts on the plaintiff who

has to prove that the signature contained in Ex.A.1 is that of the

defendant. It is the admitted case of the plaintiff that the scribe of

Ex.A.1 was his relative. In his cross examination as P.W.1 he would

submit as follows:

“nkw;go th/rh/M/1id vGjpatu; xUtifapy; vdf;F rfiy vd;why;

rupjhd;”;

19. There is no explanation given by the plaintiff as to why he

https://www.mhc.tn.gov.in/judis has not examined the scribe particularly when the defendant had cross

examined him extensively on the fact that the plaintiff had not

examined the scribe because the scribe would speak the truth. The

plaintiff has not even taken steps to have the disputed signature

compared with the admitted signatures by sending it for an expert

opinion. It is rather strange that the Courts below have placed the onus

of proof upon the defendant when it is the plaintiff who had to prove

the execution of the said document when the same is denied by the

defendant.

20. The very execution of Ex.A.1 though shrouded with

suspicion the plaintiff has not dispelled this effectively by examining

an independent witness or by having the document examined by an

expert. Further, there is no explanation on the side of the plaintiff as to

the promissory notes under which the sum of Rs.33,500/- was due. The

plaint is deafeningly silent in this regard. The only averment made by

the plaintiff is that the defendant was in the habit of borrowing and on

14.10.1994 he was due and owing a sum of Rs.33,500/-. The details of

https://www.mhc.tn.gov.in/judis how the sum of Rs.33,500/- has been arrived at is absent. If the

amounts are due towards Ex.A.4 and Ex.A.5 then these promissory

notes which are of the year 1987 would have been time barred in the

year 1990. Therefore, the plaintiff is bound to provide the above

details particularly when the execution of the said document has been

denied by the defendant.

21. The plaintiff has filed the above suit just a day prior to expiry

of the limitation. The plaintiff has waited till the last minute to file the

suit particularly when in the written statement in O.S.No.3 of 1995 the

defendant has categorically stated that he does not owe any money

much less a sum of Rs.33,500/- to the plaintiff.

22. The contention of the defendant that there was proceedings

pending between the plaintiff and the defendant from the year 1991

stands confirmed by the statement in the written statement of the

defendant that proceedings were pending before the Revenue Court and

that while the appeal filed before the Revenue Divisional Officer,

https://www.mhc.tn.gov.in/judis Gobichettipalayam was pending the plaintiff had come forward with

the present suit. This fact has not been refuted by the plaintiff either by

filing a reply statement or in evidence. This has not been considered by

the Courts below.

23. The Appellate Court has proceeded to act as an expert by

comparing the admitted signatures found in Ex.A.4 and Ex.A.5 with

the disputed signature in Ex.A.1. Except for stating that the signature

in the disputed document is the same as the signatures found in Ex.A.4

and Ex.A.5, the learned Judge has not given any reason for coming to

such a conclusion. Another factor which has been overlooked by the

Courts below is that Ex.A.4 and Ex.A.5 had been written in the hands

of the defendant whereas the disputed document has been written in the

hand of one Karupanna Gounder. The plaintiff has not given reasons

as to why Ex.A.1 alone has been written by different person and not by

the defendant which once again casts a doubt on the veracity of Ex.A.1.

Even in the Judgement relied upon by the learned counsel for the

plaintiff, namely, 2017 (5) CTC 520 the learned Judge had relied upon

https://www.mhc.tn.gov.in/judis the Judgement of the Hon'ble Supreme Court reported in (2008) 4 SCC

530 - Thiruvengadam Pillai vs. Navaneethammal and another and

had observed as follows:

“The Trial Court has not discussed the features of

the signatures before holding that the signatures found in

Ex.A1 are that of 1st defendant based on comparison.

While it is true that the Court can compare the signatures

and come to the conclusion, the Honble Supreme Court has

cautioned that the Court before exercising such a power it

should make a thorough study of the case. It must point out

the basis on which, the Court has come to the conclusion

that the signatures are all of the same persons or others. In

the absence of such basis or opinion, comparison by the

Court is deprecated by the Honble Supreme Court.”

24. In the instant case the Appellate Court had simply observed

that the signatures in the admitted documents and the disputed

document is one and the same. This observation does not conform to

https://www.mhc.tn.gov.in/judis the dicta laid down by the Hon'ble Supreme Court in the Judgement

reported in (2008) 4 SCC 530 - Thiruvengadam Pillai Vs.

Navaneethammal and another. Therefore, the plaintiff has miserably

failed to prove that Ex.A.1 has been executed by the defendant.

25. The argument of the learned senior counsel that the Appellate

Court has not followed the provisions of Order XLI Rule 31 of CPC

cannot be countenanced since a reading of the Judgement would clearly

indicate that the Appellate Court has considered the entire evidence,

discussed the same and given its reasons for the same and therefore

there is substantial compliance of provisions of Order XLI Rule 31 of

the Code of Civil Procedure.

26. In fine, the Second Appeal is allowed. The Judgement and

Decree of the Courts below is set aside with costs throughout.

Consequently, connected Miscellaneous Petition is also closed.



                                                                                       07.07.2021



https://www.mhc.tn.gov.in/judis
                     Index        : Yes/No
                     Internet     : Yes/No
                     kan



                                                                       P.T. ASHA, J,

                                                                                 kan


                     To,

                     1.The Additional District Judge,

(Fast Track Court No.2), Gobichettipalayam

2.The District Munsif, Gobichettipalayam

S.A.No.1426 of 2008

07.07.2021

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