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

Regina Parveen vs Sulaiman
2021 Latest Caselaw 18065 Mad

Citation : 2021 Latest Caselaw 18065 Mad
Judgement Date : 3 September, 2021

Madras High Court
Regina Parveen vs Sulaiman on 3 September, 2021
                                                   1                  A.S.(MD)NO.134 OF 2019

                       BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                              DATED: 03.09.2021

                                                       CORAM

                        THE HONOURABLE MR.JUSTICE G.R.SWAMINATHAN

                                            A.S.(MD)No.134 of 2019


                     Regina Parveen                           ... Appellant / Defendant



                                                        Vs.




                     Sulaiman                                 ... Respondent/Plaintiff



                                   Prayer: Appeal suit filed under Section 96 of C.P.C.,
                     to set aside the judgment and decree passed in O.S.No.62 of
                     2013 dated 29.01.2019 on the file of the Additional District
                     Court(Fast Track Court), Kumbakonam, and to allow this
                     appeal suit.




                                   For Appellant   : Mr.T.R.Subramanian
                                   For Respondents: Mr.V.S.Kumaraguru


                                                       ***




https://www.mhc.tn.gov.in/judis/
                     1/12
                                                   2                 A.S.(MD)NO.134 OF 2019

                                                JUDGMENT

The defendant in O.S.No.62 of 2013 on the file of the

Additional District Court(Fast Track Court), Kumbakonam, is

the appellant in this first appeal.

2. The suit was for recovering a sum of Rs.11,76,333/-

with interest from the appellant herein. The case of the

plaintiff/respondent herein is that the appellant availed a sum

of Rs.10,00,000/- on 15.02.2012 from him and executed Ex.A.1

promissory note. Since the defendant did not repay the loan,

the plaintiff issued Ex.A.2 notice dated 09.05.2013. Without

complying with the demand set out in the notice, the

defendant issued reply notice dated 12.05.2013(Ex.A.4). The

defendant denied the notice version in toto and came out with

a counter version. Therefore, the plaintiff filed O.S.No.62 of

2013 on 29.01.2019. After entering appearance, the appellant

filed written statement controverting the plaint averments.

Based on the divergent pleadings, the learned trial Judge

framed the necessary issues. The plaintiff examined himself as

P.W.1 and the attestors of the promissory note, namely,

Sathishkumar and Shajahan as P.W.2 and P.W.3. Ex.A.1 to https://www.mhc.tn.gov.in/judis/

3 A.S.(MD)NO.134 OF 2019

Ex.A.15 were marked. Defendant Regina Parveen examined

herself as D.W.1. Ex.B.1 to Ex.B.14 were marked. After a

consideration of the evidence on record, the learned trial

Judge by judgment and decree dated 29.01.2019 decreed the

suit and directed the appellant to pay the plaintiff a sum of Rs.

11,76,333/- together with interest @ 9% p.a. on the principal

amount of Rs.10,00,000/- from the date of the plaint till the

date of decree and thereafter @ 6% p.a.. Aggrieved by the

same, this appeal came to be filed.

3. The learned counsel appearing for the appellant

reiterated all the contentions set out in the memorandum of

grounds and called upon this Court to set aside the impugned

judgment and decree and dismiss the suit.

4. Per contra, the learned counsel appearing for the

respondent/plaintiff submitted that the impugned judgment

and decree do not warrant any interference.

5. I carefully considered the rival contentions and

went through the evidence on record.

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

4 A.S.(MD)NO.134 OF 2019

6. The points for consideration are as follows:-

i) Whether the signature appearing in

Ex.A.1 is that of the defendant/appellant herein?

ii) Whether the presumption under

Section 118 of the Negotiable Instruments Act

can be raised against the defendant?

iii) If so, whether the defendant

rebutted the presumption?

iv) Whether the due execution of Ex.A.1

had been established?

7. The suit came to be filed on 06.08.2013 by the

respondent herein. It was preceded by notice dated

09.05.2013 (Ex.A.2). The defendant not only controverted the

notice averments but also came out with a counter version in

her reply notice dated 12.05.2013(Ex.A.4). In the reply notice,

the appellant had challenged the financial capacity of the

plaintiff to lend a huge sum of Rs.10,00,000/- to her. The

defendant also pointed out that she was under some kind of

influence of the plaintiff and that the plaintiff made use of her

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

5 A.S.(MD)NO.134 OF 2019

condition and took away her jewellery and also a sum of

Rs.1,00,000/-. The defendant also stated that in this regard

she had given a complaint before Iyempettai police station on

30.04.2013. When the plaintiff examined himself as P.W.1, his

financial capacity and wherewithal to lend a sum of

Rs.10,00,000/- was specifically challenged. In response

thereto, the plaintiff could not adduce any evidence.

Admittedly, the plaintiff is eking out his livelihood only as a

driver. He does not even own a house. A sum of Rs.10,00,000/-

is certainly a huge sum and that would on the face of it attract

the taxation net. He is not an Income Tax assessee. The

transaction in question has not been reflected in his returns. A

person of normal prudence will not lend a huge sum without

taking any security. More than anything else, the plaintiff

claimed that by pledging his wife's jewellery, he was able to

generate the funds. In this regard, Ex.A.11 was marked.

8. A mere look at Ex.A.11 series would show that on

various dates in November and December 2011, the plaintiff

had approached Manappuram Finance Ltd., and availed loans

to the tune of few lakhs and rupees and earlier he approached

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

6 A.S.(MD)NO.134 OF 2019

S.S.Bank, Iyempettai, in August 2011 and December 2011 and

availed certain sums of money. It is inconceivable that a

person would pledge one's jewellery to advance loan to some

other person. This probabilises the case of the defendant that

the plaintiff had obtained 40 sovereigns of jewellery from her

and he was refusing to return the same. It is quite possible

that the subject matter of the pledged items covered under

Ex.A.11 are probably that of the defendant. However, I do not

render any firm finding in this regard. Even according to the

plaintiff, loan was given in February 2012. But Ex.A.11 series

indicates that the plaintiff had been availing loans from the

private finance institution even for sums as small as

Rs.12,000/- and Rs.13,000/-. The plaintiff has nowhere stated

as to when the defendant made a request for availing loan of

Rs.10,00,000/-. Ex.A.11 instead of strengthening the case of

the plaintiff, falsifies his testimony.

9. Ex.A.1 has been signed by two persons, namely,

Sathishkumar and Shajahan. They were examined as P.W.2

and P.W.3. Both of them admitted during the course of cross

examination that the signatures put by them before the Court

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

7 A.S.(MD)NO.134 OF 2019

was at variance with the signatures attributed to them in

Ex.A.1. P.W.3 Shajahan would state that the defendant signed

Ex.A.1 in violet ink. However when confronted with Ex.A.1, he

admitted that it was signed in black ink. There are

discrepancies between the testimonies of P.W.2 and P.W.3.

P.W.1 would state at one place that Ex.A.1 was written by one

Ashok Kumar and in other place he would state that Ex.A.1

was written by one Vivek.

10. Of course the defendant had virtually conceded

that the signature found in Ex.A.1 is hers. Her specific defence

was that since she was under the influence of the plaintiff, she

had parted with 40 sovereigns of jewellery. She also stated

that her signatures were taken in stamp papers for the

purpose of obtaining electricity connection. Her stand appears

to be that the signed documents were misused by the plaintiff

and made the basis for filing the suit.

11. Since the signature in Ex.A.1 is that of the

appellant/defendant, the trial Court was justified in drawing

presumption under Section 118 of the Negotiable Instruments

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

8 A.S.(MD)NO.134 OF 2019

Act. The only question that calls for consideration is whether

the defendant rebutted the said presumption. The

presumption raised under Section 118 of the Negotiable

Instruments Act can be rebutted in several ways. It can be not

only by adducing positive evidence, but also by eliciting

appropriate answers from the plaintiff side witnesses. I have

already noted that even though the wherewithal to lend the

suit amount was specifically challenged, the plaintiff could not

adduce any satisfactory evidence to show that he had the

financial capacity.

12. Ex.A.6 is the notice sent by the plaintiff's wife to

the Inspector of Police, Iyempettai police station, Thanjavur.

In the said notice, the plaintiff's wife has stated that the

defendant had given a false complaint against the plaintiff on

30.04.2013 before Iyempettai police station as if the plaintiff

had misappropriated her 40 sovereigns of gold. It is clear that

even before the issuance of the demand notice, the defendant

had already gone to the local police. When the plaintiff was

summoned for enquiry, he appeared and the police have

advised the parties to resolve the matter before the civil

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

9 A.S.(MD)NO.134 OF 2019

Court. Only thereafter, the suit notice dated 09.05.2013 came

to be issued. The defendant had also marked Ex.B.13 which is

a medical prescription dated 15.05.2010. From the said

evidence, one can come to the conclusion that the defendant

was taking treatment for psychiatric issues. The defendant's

specific stand was that the plaintiff assured her that he will be

able to cure the defendant of her mental illnesses and that is

why, she came under his influence. The stand of the defendant

is highly probable. Before the issuance of the suit notice and

after filing of the suit, the defendant had repeatedly moved the

local police.

13. From the overall consideration of the evidence, I

firmly come to the conclusion that the defendant had rebutted

the presumption raised against her and onus once again fell

on the plaintiff. The plaintiff should establish that he had lent

a sum of Rs.10,00,000/- to the defendant as per Ex.A.1. Since

it has not been established by the plaintiff, the suit has to

necessarily fail. The Court below failed to consider the

circumstances projected by the defendant. Since the signature

appearing in Ex.A1 is that of the appellant, presumption was

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

10 A.S.(MD)NO.134 OF 2019

rightly raised against her. But then, on a balance of

probabilities, the defendant had rebutted the presumption.

The plaintiff never had the financial capacity to lend the sum

of Rs.10.00 lakhs to the defendant. The defendant was having

psychiatric issues and she had under influence of the plaintiff

and making use of the same, the plaintiff had obtained certain

signed blank documents from her. Ex.A1 was one such

document. The plaintiff had filled up the signed blank

document and projected it as if it is the pro-note executed by

the defendant. The testimony of the attestors does not inspire

the confidence of this Court. After re-appreciating the entire

evidence on record, I come to the conclusion that due

execution of Ex.A1 has not at all been established. The

judgment and decree dated 29.01.2019 passed in O.S.No.62 of

2013 on the file of the Additional District Court(Fast Track

Court), Kumbakonam, is set aside. This appeal suit is allowed.

No costs.

                                                                       03.09.2021

                     Index    : Yes / No
                     Internet : Yes/ No
                     PMU




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

                                                  11                    A.S.(MD)NO.134 OF 2019


Note: 1. In view of the present lock down owing to COVID-19 pandemic, a web copy of the order may be utilized 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.

2. Web copy of this order shall be uploaded on .10.2021.

To:

1. The Additional District Judge(Fast Track Court), Kumbakonam,

2. The Record Keeper, V.R.Section, Madurai Bench of Madras High Court, Madurai.




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

                                   12             A.S.(MD)NO.134 OF 2019

                                        Note : Web copy of this order
                                        shall be uploaded on .10.2021.




                                             G.R.SWAMINATHAN,J.


                                                                  PMU




                                              A.S.(MD)No.134 of 2019




                                                           03.09.2021




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