Citation : 2025 Latest Caselaw 5488 Mad
Judgement Date : 30 June, 2025
S.A.No.1232 of 2019
IN THE HIGH COURT OF JUDICATURE AT MADRAS
Reserved on 18.06.2025
Pronounced on 30.06.2025
CORAM
THE HONOURABLE MRS.JUSTICE K.GOVINDARAJAN THILAKAVADI
S.A.No.1232 of 2019
S. Arichandran …Appellant
Vs.
Soundarajan …Respondent
Prayer: This Second Appeal is filed under Section 100 of Civil Procedure
Code, 1908, praying to set aside the decree and judgment dated 28.01.2019
in A.S. No.22 of 2015 on the file of the Principle Sub-Ordinate Judge Court,
Coimbatore, and thereby confirm the decree and Judgment dated 04.02.2015
in O.S.No. 1450 of 2009 on the file of the III Additional District Munsif
Court, Coimbatore.
For Appellant : Mr. A. Deivasigamani
For Respondent : Mr.V.K. Vengadesh Durai Raja
for Mr. Deepan Uday
1/15
https://www.mhc.tn.gov.in/judis ( Uploaded on: 30/06/2025 07:35:49 pm )
S.A.No.1232 of 2019
JUDGMENT
Challenge in this Second Appeal is made to the judgment and
decree dated 28.01.2019 passed in A.S. No.22 of 2015 on the file of the
Principle Sub-Ordinate Court, Coimbatore, reversing the judgment and decree
dated 04.02.2015 passed in O.S.No. 1450 of 2009 on the file of the III
Additional District Munsif Court, Coimbatore.
2. In this Second Appeal, the following substantial questions of law
have been raised in the memorandum of appeal.
i. Can the lower Appellate Court, ignore vital and important evidence and
come to a conclusion without scrutinizing the evidence and such a
conclusion is against law and facts?
ii. Whether the judgment and decree passed by the Trial Court needs to be
interfered by the Lower Appellate Court in the absence of evidence of
D.W.1?
iii. Can the Lower Appellate Court reverse the findings given by the Trial
Court contrary to the evidence on record?
iv. Whether the Lower Appellate Court considered the issue of
https://www.mhc.tn.gov.in/judis ( Uploaded on: 30/06/2025 07:35:49 pm )
appointment of Power of Attorney (DW2) as per the provisions of
Order 3 Rule 2 of C.P.C. and the adequacy of the evidence of D.W.2?
v. Can the Lower Appellate Court turn down finding given by the Trial
Court concluding the FIR as a circumstantial evidence and not as a
conclusive proof?
vi. Whether the Lower Appellate Court misconstrued the Exh.PW2 and
Exh.PW4 in the absence of overwhelming evidence on the side of the
respondent/defendant?
3. For the sake of convenience, the parties are referred to as per
their ranking in the trial court.
4. Suffice to state that the plaintiff had laid the suit against the
defendant for the following reliefs.
a. Declaration declaring the cheque No.034556,
034557, 034568 to 034575 pertaining to State Bank of
Travancore signed but blank in other aspects, cheques pertaining
to savings account bearing No. 548902010002095 of Union
https://www.mhc.tn.gov.in/judis ( Uploaded on: 30/06/2025 07:35:49 pm )
Bank of India signed but blank in other aspects, a Pronote signed
but blank in other aspects, white sheet signed but blank in other
aspects, conquer paper signed but blank in other aspects,
belonging to the plaintiff and in the unlawful custody of the
defendant as null and void, invalid and not binding on the
plaintiff.
b. Permanent injunction restraining the defendants,
their men, agent, servants and any person claiming through them
from any manner use the documents against the plaintiff.
5. Briefly stated, the case of the plaintiff is that the plaintiff is a
native of Kumarapuram Village in Virudunagar District. The defendant is
none other than his maternal uncle who is carrying on a business of waste
cotton. During his employment with the defendant he was looking after the
business as instructed by the defendant. The defendant also started a business
in the name and style of 'God Ganesh Traders' and made the plaintiff as the
proprietor of the said business. The defendant obtained signatures in several
https://www.mhc.tn.gov.in/judis ( Uploaded on: 30/06/2025 07:35:49 pm )
forms including account opening forms of several banks and opened a current
account bearing No. 67005585747 in the name of God Ganesh Traders with
State Bank of Travancore, Ramanathapuram Branch, and a savings bank
account bearing No. 548902010002095 with Union Bank of India, Peelamedu
Branch. Immediately after the bank accounts are opened, cheque books were
obtained and the plaintiff was made to sign in all the blank cheques to enable
the defendant to draw money using the above cheques. All the pass books and
cheque books were under the custody of the defendant.
5.1. Due to difference of opinion, the plaintiff was asked to quit his
job by the defendant and thereafter, the plaintiff started his own business.
Outraged over this, the defendant kidnapped the plaintiff, forced him to drink
and obtained several signatures in the blank documents and let of him. The
incident was reported to the police and a case in FIR No. 653/2003 was
registered against the defendant and his brother and the investigation is in
progress. In the mean time the plaintiff had an apprehension that the blank
signed cheques of the 'God Ganesh traders' which are in the custody of the
defendant must have been misused by the defendant and as such the plaintiff
issued a letter to the Branch Manager, State Bank of Travancore on
https://www.mhc.tn.gov.in/judis ( Uploaded on: 30/06/2025 07:35:49 pm )
15.06.2009 to stop payment of the cheques in case if those instruments are
presented for collection. After knowing the registration of a First Information
Report against the defendant for the above offences, the defendant openly
threatened the plaintiff that he would take vengeance against him by
fabricating and falsely filing case against him by using the documents.
Fearing that the documents belonging to the plaintiff such as the blank but
signed cheques and others which are in the custody of the defendant may be
misused by the defendants, the plaintiff come forward with this suit to declare
those documents as null and void, invalid and not binding on the plaintiff.
Hence the suit.
6. On the other hand, the case of the plaintiff was resisted by the
defendant contending that since the defendant did not get and possess any
blank cheques signed by the plaintiff in the name of God Ganesh Traders, the
question of misusing the same by the defendant did not arise. The
apprehension of the plaintiff is baseless. The defendant is unaware of the
alleged letter dated 15.06.2009 by the plaintiff to the State Bank of
Travancore. It is false to state that the defendant, after registration of FIR ,
https://www.mhc.tn.gov.in/judis ( Uploaded on: 30/06/2025 07:35:49 pm )
threatened the plaintiff that he would take vengeance by fabricating
documents and filing false case. The declaration sought for, therefore, is
unwarranted. There is no necessity for injunction against the defendant. The
defendant did not obtain any blank cheques and documents allegeldy signed
by the plaitniff. There is no cause of action for the plaintiff to file the suit.
Hence the suit is to be dismissed.
7. Based on the above pleadings, following issues have been framed
in the trial court.
1. Whether the plaintiff is entitled for the relief of declaration as sought
for?
2. Whether the plaintiff is entitled for the relief of permanent injunction as
sought for?
3. To what other reliefs the plaintiff is entitled?
8. On the side of the plaintiff the plaintiff examined himself as
P.W.1 and marked EX.A1 to A6. On the side of the defendant, D.W.1 and
https://www.mhc.tn.gov.in/judis ( Uploaded on: 30/06/2025 07:35:49 pm )
D.W.2 were examined and Ex. B1 and Ex.B2 were marked.
9. Considering the oral and documentary evidence and the
arguments advanced by the respective counsel for the parties, the trial Court
decreed the suit in favour of the plaintiff. Aggrieved by this, the defendant
preferred an appeal in A.S. No.22/2015 before the Principal Subordinate
Court, Coimbatore. The First Appellate Court allowed the appeal by setting
aside the judgment and decree passed by the trial court in O.S. No.1450/2009
dated 04.02.2015.
10. Aggrieved over the said findings of the First Appellate Court,
the present Second Appeal has been preferred by the plaintiff.
11. Mr.A. Deivasigamani, learned counsel for the appellant/plaintiff
submits that the First Appellate Court failed to take note of the fact that on
24.05.2009 at about 7.00 p.m, the appellant was kidnapped and compelled to
consume alcohol by the respondent/defendant and the respondent/defendant
forcibly obtained signature from the appellant in several stamp papers and
https://www.mhc.tn.gov.in/judis ( Uploaded on: 30/06/2025 07:35:49 pm )
bond papers and also gave life threat to the plaintiff/appellant. Hence the
plaintiff lodged a police complaint and FIR was registered on 26.05.2009.
Subsequently to the shock of the plaintiff, he received a notice dated
20.06.2009 under Section 138 of the Negotiable Instruments Act, 1881, by
misusing the blank cheques signed by the plaintiff, which was obtained from
the plaintiff at the time of commencement of business in the name of "God
Ganesh Traders". Immediately, the plaintiff filed the suit in O.S.
No.1450/2009 to declare the cheques and blank pronotes as null and void and
for permanent injunction restraining the defendant from in any manner use the
said documents against the plaintiff. Though the suit was decreed in favour of
the plaintiff by the Trial Court, the First Appellate Court failed to consider the
evidence let in on the side of the plaintiff and erroneously reversed the
judgement and decree passed by the trial court. Hence the plaintiff was
constrained to file the present Second Appeal.
12. On the other hand, Mr.V.K. Vengadesh Durai Raja, learned
counsel appearing for Mr.Deepan Uday, learned counsel for the respondent
submits that the defendant, considering his relationship with the plaintiff, has
https://www.mhc.tn.gov.in/judis ( Uploaded on: 30/06/2025 07:35:49 pm )
assigned administrative work to him in his company. After completion of two
years, the defendant posted the plaintiff in a key post and trained him in the
production activities, purchase techniques and secret of processing. The
plaintiff was allowed to handle the transactions of the company, bank
dealings, raw material procurements, despatches, etc, and there was a cordial
relationship between the plaintiff and the defendant.
12.1. While so, the plaintiff requested the defendant to open a
registration under the TNGST and CST Act in his name and permit him to do
the business independantly. The defendant bonafidely believed the plaintiff
and permitted him to open a separate RC in his name. Accordingly, the
plaintiff opened separate RC under the TNGST and CST in the name of "God
Ganesh Traders" in the address of the defendant's mill. The plaintiff, under
the said RC was dealing in 'God Ganesh Traders' and gradually did not
bestow his attention in the work entrusted to him and started misusing the
power accorded to him. The plaintiff tendered accounts only for 50% of the
transactions. From the year 2003 to 2007, the plaintiff misappropriated a sum
of Rs.38,00,000/-. Therefore, the question of obtaining blank cheques from
https://www.mhc.tn.gov.in/judis ( Uploaded on: 30/06/2025 07:35:49 pm )
the plaintiff is utter false. The plaintiff has lodged a false complaint against
the defendant and there is no cause of action to file a suit. Hence, it is
submitted by the learned counsel for the respondent that the First Appellate
Court rightly set aside the judgment and decree passed by the Trial Court,
which requires no interference by this Court.
13. Heard on both side and perused the records.
14. Subtantial Questions of Law 1 to 6.
14.1. On a perusal of the judgment and decree of the Trial Court, it
is seen that the Trial Court has come to a conclusion based on Ex.A1 FIR and
had taken the same as conclusive proof for the case of the plaintiff. Without
any corraborative evidence, the Trial Court has straight away taken the
version pleaded by the plaintiff and without considering the fact that the FIR
was itself came to be registered based on the statement given by the plaintiff.
Therefore, the conclusion arrived at by the Trial Court based on the FIR has
no significance and the Trial Court erred in decreeing the suit.
https://www.mhc.tn.gov.in/judis ( Uploaded on: 30/06/2025 07:35:49 pm )
14.2. Moreover, in the letter dated 15.06.2009 marked as Ex.A2
given by the plaintiff to the banker, it is specifically stated by the plaintiff that
the alleged cheques were misplaced, where as in Ex.A4 letter dated
29.05.2009 sent by the plaintiff to the Commercial Tax department, it is stated
that RC form was misplaced. The above mentioned letters were sent by the
plaintiff after registering the alleged FIR dated 26.05.2009 in which the
plaintiff has stated that the abovesaid documents were taken by the defendant
under threat. The Trial Court has failed to take note of the contradictory
version in each of the above documents and also erred in giving a finding
without any basis that the alleged FIR is proved. Moreover, the Trial Court
erroneously came to a conclusion that the cause of action for filing the suit is
proved by the plaintiff based on Ex.A3 notice sent by the plaintiff which was
suitably replied by the defendant vide letter dated 01.07.2009 (Ex.A5).
14.3. Admittedly an FIR cannot be a conclusive proof and there is
no corroborative evidence available with the plaintiff to establish that the
plaint mentioned documents are available with the defendant. Hence, the
findings of the Trial Court is based only on presumptions and hence the
https://www.mhc.tn.gov.in/judis ( Uploaded on: 30/06/2025 07:35:49 pm )
judgement and decree passed by the trial court was rightly set aside by the
First Appellate Court. Further, the findings arrived at by the First Appellate
Court is based on the factual aspects and therefore, I am of the considered
opinion that no substantial question of law has arisen in this appeal.
15. In view of the above discussions, the present Second Appeal is
dismissed. The judgment and decree dated 28.01.2019 passed in A.S. No.22
of 2015 on the file of the Principle Sub-Ordinate Court, Coimbatore,
reversing the judgment and decree dated 04.02.2015 passed in O.S.No. 1450
of 2009 on the file of the III Additional District Munsif Court, Coimbatore, is
confirmed. No costs.
30.06.2025
bga
Internet:Yes/No Index:Yes/No Speaking/Non-speaking order
https://www.mhc.tn.gov.in/judis ( Uploaded on: 30/06/2025 07:35:49 pm )
To
1. The Principle Sub-Ordinate Judge, Coimbatore.
2. The III Additional District Munsif, Coimbatore.
3. The Section Officer, VR Section, High Court, Madras
https://www.mhc.tn.gov.in/judis ( Uploaded on: 30/06/2025 07:35:49 pm )
K.GOVINDARAJAN THILAKAVADI, J.
bga
Pre-delivery Judgment made in
30.06.2025
https://www.mhc.tn.gov.in/judis ( Uploaded on: 30/06/2025 07:35:49 pm )
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!