Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

P.A.Abdul Jaleel vs A.Sharafudeen (Deceased)
2023 Latest Caselaw 15661 Mad

Citation : 2023 Latest Caselaw 15661 Mad
Judgement Date : 5 December, 2023

Madras High Court

P.A.Abdul Jaleel vs A.Sharafudeen (Deceased) on 5 December, 2023

Author: N.Sathish Kumar

Bench: N.Sathish Kumar

                                                               1

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                      DATED : 05..12..2023

                                                           CORAM

                                   THE HON'BLE MR.JUSTICE N.SATHISH KUMAR

                                                   Civil Suit No.202 of 2022
                 1.P.A.Abdul Jaleel
                 2.Jamal Mohiadeen
                                                                                          ... Plaintiffs
                                                           -Versus-

                 1.A.Sharafudeen (deceased)

                 2.M/s.Hotel Oriental Towers,
                   Rep. By its Managing Director,
                   Mr.A.Sharafudeen,
                   No.2889, Srinivasan Pillai Road,
                   Pudupattinam Vattam, Thanjavur 613 001.


                 3.Fareetha Begum

                 4.Jawaharbabu

                 5.Ahmed Azad


                                         [Defendants 3 to 5 were brought on record as the legal
                                   heirs of the deceased 1st defendant as per order dated
                                   19.04.2023 made in A.No.1776 of 2023 and as per order
                                   dated 30.06.2023 extending time to amend the plaint and file
                                   Amended Copy of Plaint]




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

                                                                                        ... Defendants


                           Suit filed under Order IV, Rule 1 of Madras High Court Original Side
                 Rules r/w Order VII Rule 1 of CPC praying for a judgment and decree against the
                 defendants for a sum of Rs.16,00,00,000/- (Rupees Sixteen Crore only) together
                 with interest @ 6% p.a. From the date of institution of the suit till date of
                 repayment, in default thereof,, to create a charge over the schedule mentioned
                 property; permanent injunction restraining the defendants from selling,
                 transferring and creating encumbrance over the suit property more fully described
                 in the plaint schedule till such time, the amounts due to the plaintiffs are
                 discharged; and for cost of the suit.



                                   For Plaintiff (s)            : Mr.Avinash Wadhwani
                                   For Defendant (s)            : No Appearance for D2 to D5
                                                                 D1 died


                                                   JUDGEMENT

This suit is filed for recovery of a sum of Rs.16,00,00,000/- (Rupees

Sixteen Crore only) from the defendants together with interest @ 6% p.a. from

the date of institution of the suit till date of repayment, in default thereof to create

a charge over the schedule mentioned property; permanent injunction restraining

the defendants from selling, transferring and creating encumbrance over the suit

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

property more fully described in the plaint schedule till such time, the amounts

due to the plaintiffs are discharged; and for cost of the suit.

2. It is the case of the plaintiffs that the defendants are residing in

Singapore. The 2nd defendant hotel was owned by the 1st defendant. The 1st

defendant and the plaintiffs started a business in 1982 in the name and style

“Overseas Cosmetics (P) Limited in Singapore in which the plaintiffs and the 1 st

defendant were the directors. The 1st defendant was the Managing Director of the

2nd defendant hotel. When the business was being carried on by the plaintiffs and

the 1st defendant, the 1st defendant surreptitiously sold the building to the 3 rd

defendant and failed to share the sale proceeds. The payable by the 1st defendant

was reckoned and the amount actually due to the 1st plaintiff was

Rs.10,00,00,000/- (Rupees Ten Crore only) and that of the 2 nd plaintiff was

Rs.6,00,00,000/- (Rupees Six Crore only) and in all a sum of Rs.16,00,00,000/-

(Rupees Sixteen Crore only) was due and payable to the plaintiffs by the 1 st

defendant as on 18.04.2015. The plaintiffs requested the 1 st defendant to settle

the dues. When the plaintiffs and the 1st defendant returned to Chennai, on

19.04.2015, the 1st defendant executed a document offering the suit schedule

property as security and acknowledging the payment due by him to the plaintiff

and agreeing to repay the same with interest @ 6% p.a. within 24 months from

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

the date of mortgage deed. That document was duly notarized. The plaintiffs

have also initiated proceedings against the 1st defendant in Singapore wherein he

was declared as insolvent. Despite repeated demands, the 1st defendant had

neither paid interest nor principal. Hence, the plaintiffs issued legal notice on

20.04.2017 to the 1st defendant calling upon him to settle the dues. Though it was

acknowledged, strangely, notice sent to the 1st defendant was returned with an

endorsement “Left India”. On coming to know that the 1st defendant was taking

steps to sell the property and defraud the plaintiffs and that the 1 st defendant and

his son submitted a statement before the Bankruptcy proceedings pending in

Singapore court, and the 1st defendant was going to sell the mortgaged property of

the 2nd defendant to someone, plaintiffs issued another legal notice on 22.06.2017

calling upon them not to do any activity endangering to their rights in the

security. The said notice was also returned with an endorsement “Left India” and

the postal cover addressed the 1st defendant was returned with an endorsement

“Intimation Delivered on 29.06.2017.” Hence, this suit for recovery of money

from the defendants based on the document dated 19.04.2015 acknowledging the

amount due and payable by the 1 st defendant with interest Pending suit, 1 st

defendant died on 20.03.2021 and hence, his wife, daughter and son, who are

legal heirs, were brought on record as defendants 3 to 5.

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

3.The defendants 3 to 5 were set ex parte by this court on 20.11.2023.

4. The 2nd plaintiff examined himself as P.W.1 and marked Ex.P.1 to

Ex.P.6.

5. P.W.1 in his evidence has spoken about the nature of the business

carried on by himself and the 1st plaintiff jointly along with the 1st defendant.

When the business was being carried on smoothly, the 1st defendant

surreptitiously sold the property to a third party and the 1 st defendant had not

even paid single pie from the sale proceeds and the 1 st defendant was liable to be

a sum of Rs.16,00,00,000/- to him and the 1st plaintiff. In this regard the 1st

defendant himself had executed Ex.P.1 which has been styled as “Deed of

Mortgage” offering the suit schedule property as security for the amount due and

agreeing to pay a sum of Rs.10,00,00,000/- to the 1st plaintiff and a sum of

Rs.6,00,00,000/- to the 2nd plaintiff with interest @ 6% p.a. thereon within a

period of 24 months from 19.04.2015.

6. On a careful perusal of Ex.P.1, this court has found that the 1 st defendant

had executed Ex.P.1 acknowledging that he was due a sum of Rs.16,00,00,000/-

as on 18.04.2015 and promising to pay the said amount with interest @ 6% p.a.

This court has further found that the 1 st defendant had also offered the suit

schedule property as security for the payment due. However, Ex.P.1 was

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

admittedly not a registered document which was supposed to have registered

compulsorily under the Registration Act, 1908. Therefore, this court is of the view

that the said document cannot be admissible as evidence and as such the plaintiffs

cannot rely upon the same to say that the 1st defendant had executed a deed of

mortgage. However, taking into consideration the unconditional promise made by

the 1st defendant to pay a sum of Rs.16,00,00,000/- with interest, to such extent,

Ex.P.1 can be viewed as acknowledgment of liability by the 1st defendant. Ex.P.2

is the office copy of the legal notice caused by the plaintiffs through their counsel

to the 1st defendant on 20.04.2017. Ex.P.3 is the photocopy of the postal

acknowledgment card dated 22.04.2017 acknowledged by the 2nd defendant.

Ex.P.4 is the returned postal cover addressed to the 1st defendant. Ex.P.5 is the

office copy of the further legal notice issued by the plaintiffs on 22.06.2017.

Ex.P.6 is the returned postal cover addressed to the defendants 1 and 2 dated

06.07.2017.

7. Considering the fact that evidence of the 2 nd plaintiff has become

unchallenged and the execution of Ex.P.1 by the 1 st defendant was also not denied

by the other side, being legal heirs of the deceased 1 st defendant, the defendants 3

to 5 are liable to pay the suit amount from the estate of the 1st defendant at their

hands. Accordingly, this court is of the view that the plaintiffs are entitled to a

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

decree for recovery of the suit amount with interest as prayed for.

In the result, the suit is decreed as prayed for with costs as against the

defendants 3 to 5. The plaintiffs are entitled to recover a sum of

Rs.16,00,00,000/- (Rupees Sixteen Crore only) from the estate of the 1st

defendant which is in the hands of the defendants 3 to 5 together with interest @

6% p.a. from the date of institution of the suit till date of repayment. Time for

payment six months. Charge is created in respect of the suit schedule property.

The defendants are hereby restrained from selling, transferring and creating

encumbrance over the suit property more fully described in the plaint schedule till

such time the amounts due to the plaintiffs are discharged. The suit against 2nd

defendant is dismissed.

                 Index              : yes / no                               05..12..2023
                 Neutral Citation: yes / no
                 Speaking/Non Speaking order
                 kmk




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


List of witnesses examined on the side of the plaintiff:

P.W.1 – Jamal Mohiadeen (2nd plaintiff)

List of Witnesses examined on the side of the defendants:

Nil

List of documents marked on the side of the plaintiff:

Ex.P.1 19.04.2015 Photocopy of the Deed of Mortgage dated 19.04.2015 Ex.P.2 20.04.2017 Office copy of the legal notice issued by the plaintiffs through their counsel Ex.P.3 22.04.2017 Photocopy of the acknowledgment card of the 2nd defendant Ex.P.4 24.04.2017 Original returned postal cover addressed to the 1st defendant Ex.P.5 22.06.2017 Office copy of the legal notice issued by the plaintiffs Ex.P.6 06.07.2017 Original returned postal covers addressed to defendants 1 and 2 List of documents marked on the side of the Defendant(s):

Nil

05..12..2023

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

N.SATHISH KUMAR.J.,

kmk

05..12..2023

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 : MAIMS

 
 
Latestlaws Newsletter