Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 6, Cited by 5]

Allahabad High Court

Raza Ali Khan vs Rahat Husain Khan And Ors. on 9 August, 1933

Equivalent citations: AIR1933ALL754, 145IND. CAS.951, AIR 1933 ALLAHABAD 754

JUDGMENT
 

Rachhpal Singh, J.
 

1. This is a plaintiff's second appeal arising out of a suit instituted by him against Rahat Husain, defendant 1, on foot of a promissory note. The plaintiff's case was that Rabat Husain had executed a promissory note for Rs. 900 in favour of Ali Ahmad, defendant 1, on 26th November 1928, that he was a holder in due course of that promissory note and therefore entitled to claim the amount due on it. The defendant 1 pleaded in defence that the promissory note in suit was without consideration and that the plaintiff was not its holder in due course. The trial Court decreed the suit. There was an appeal by defendant 1 with the result that the decision of the trial Court was reversed by the appellate Court and the suit of the plaintiff was dismissed. The plaintiff has come up to this Court in second appeal. The most important question for determination is whether the plaintiff appellant is the "holder of the promissory note in due course." The learned Counsel for the appellant rightly argued that if it be held that the appellant was the holder of the promissory note in due course then, Section 120, Negotiable Instruments Act, would come to his aid and defendant 1, the executant of the promissory note, would not be permitted to defeat the claim of the appellant by showing that the promissory note was without consideration. But before the plaintiff can be allowed to rely on the provisions of Section 120, he has to show that he is a holder in due course. We proceed to consider this question. The definition of a "holder in due course" is given in Section 9, Negotiable Instruments Act. It runs thus:

Holder in due course means any person who for consideration becomes the possessor of a promissory note, bill of exchange or cheque, if payable to bearer, or the payee or endorsee thereof, If payable to order, before the amount mentioned in it became payable, and without having sufficient cause to believe that any defect existed in the title of the person from whom he derived his title.

2. Section 118 of the Act raises a presumption in favour of the possessor of the negotiable instrument that he is a ''holder in due course," unless contrary is proved. But this presumption is not Conclusive and is often very easily shifted. The question is, when is the burden of proof shifted ? The Negotiable Instruments Act does not make any specific provisions on the subject like the English Bills of Exchange Act of 1882, in which Section 30, Clause 2, lays down that if in an action it is admitted or proved that the acceptance, issue or subsequent negotiation of the bill is affected with fraud, duress, or force and fear, or illegality, the burden of proof is shifted, unless and until the holder proves that, subsequent to the alleged fraud and illegality, value has in good faith been given for the bill. No such provisions are to be found in the Negotiable Instruments Act. But the presumption will stand rebutted if it is shown by the maker of the instrument that it had been obtained by means of fraud, or an offence, or for unlawful consideration, or that the transferee of it had sufficient cause to believe that some defect existed in the title of the transferor.

3. In the case before us defendant 1, while admitting the execution of the promissory note, pleaded that it was without consideration and challenged the right of the plaintiff, the possessor of the promissory note, to sue on its basis. The initial presumption raised by Section 118(g), was in favour of the plaintiff. It was therefore for defendant 1 to prove that the plaintiff was not a holder in due course. It appears to us that this question has to be decided in each case on the evidence produced with due regard to the legal presumption raised by Section 118(g). It is generally difficult, if not impossible, to prove by direct evidence that the possessor of a particular promissory note is not a "holder in due course." Circumstantial evidence afforded by probabilities, the position of the parties and other surrounding circumstances will in general be found to be the only satisfactory means of arriving at a conclusion. In the present case the plaintiff's contention was that a sum of Rs. 900 had been paid by defendant 2 to defendant 1 at the time of the execution of the promissory note in suit. The learned Subordinate Judge in appeal has held that no cash consideration passed. This is a finding of fact which is binding in second appeal though we wish to add that we do not agree with all the reasons which the learned Subordinate Judge has given for coming to this conclusion. The learned Subordinate Judge has held that the promissory note in suit was executed by defendant 1 under the following circumstances:

4. One Abdul Ghafur was the uncle of Rabat Husain, defendant 1. On 19th October 1928, Abdul Ghafur executed a deed of gift under which he gifted his property to defendant 1. Abdul Rehman alias Damman the' heir of Abdul Ghafur resented this and so trouble arose between him and defendant 1. To put an end to this two deeds were executed. Defendant 1 was made to execute the promissory note in suit in favour of Ali Ahmad Khan who is a relation of Damman Khan for Rs. 900. Damman Khan executed an agreement on 25th October 1928, in Which he admitted the validity of deed of gift in favour of defendant 1 and it was agreed that he would register this agreement. But he did not do so and the litigation between him and defendant 1 continued in the rent Court. As Damman Khan did not Carry out his part of the agreement so the promissory note which defendant 1 had passed on the understanding that Damman Khan would admit the validity of the gift was without consideration. We are satisfied that the pro-missory note which was executed in the above mentioned circumstances is without consideration and the learned Subordinate Judge came to a correct conclusion that the plea that cash consideration was paid for the promissory mote was false.

5. The next question for consideration is whether it has been proved in the case that the plaintiff "had sufficient cause to belive" this defect in the title of Ali Ahmad in whose favour the promissory note in suit had been executed. On this question the finding of the learned Subordinate Judge did not express a clear opinion, and so we considered it necessary to go into the evidence produced in the case ourselves. We are satisfied that the circumstances clearly go to establish that the plaintiff is not a holder in due course of the promissory note in suit. (After discussing the evidence, the judgment proceeded). We are of opinion that the evidence produced in the case proves that the plaintiff was fully aware that the title of Ali Ahmad to the promissory note was defective and therefore he is not a holder in due bourse of the promissory note in suit. The suit of the plaintiff must therefore fail. The appeal is dismissed with costs.