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 11, Cited by 2]

Kerala High Court

Afsal Baker vs Maya Printers on 25 September, 2015

        

 
IN THE HIGH COURT OF KERALA AT ERNAKULAM

                               PRESENT:

              THE HONOURABLE MR. JUSTICE SATHISH NINAN

     FRIDAY, THE 21ST DAY OF DECEMBER 2016/30TH AGRAHAYANA, 1938

                       CRP.No. 640 of 2015 ()
                       -----------------------


AGAINST THE ORDER IN OS 783/2013 of PRLINCIPAL MUNSIFF COURT,ERNAKULAM
                           DATED 25-09-2015

REVISION PETITIONER:
----------------------

            AFSAL BAKER, AGED 44,
            S/O.BAKER, PROPRIETOR, ABLE PUBLISHING COMPANY, 38/2408,
            1ST FLOOR, PARAKKAT BUILDINGS, K.K.ROAD, KUMARANASAN
            JUNCTION, KOCHI-17.


            BY ADV. SRI.B.JAYASANKAR

RESPONDENT(S):
--------------

          1. MAYA PRINTERS
            S.N.COMPLEX, MAIN ROAD, EROOR P.O., NADAMA VILLAGE,
            TRIPUNITHURA, REPRESENTED BY MANAGING PARTNER,
            P.S.PRASAD,S/O.AK.SUNDARAN, PALACHUVATTIL HOUSE,
            EROOR P.O., NADAMA VILLAGE, TRIPUNITHURA.

          2. P.S.PRASAD
            S/O.A K.SUNDARAN, PALACHUVATTIL HOUSE, EROOR P.O., NADAMA
            VILLAGE, TRIPUNITHURA.

          3. P.S.AJAYA KUMAR, AGED 40,
            S/O.A K.SUNDARAN, PALACHUVATTIL HOUSE, EROOR P.O., NADAMA
            VILLAGE, TRIPUNITHURA.

          4. LEKHA AJAYAKUMAR
            W/O.P.S.AJAYAKUMAR, PALACHUVATTIL HOUSE, EROOR P.O.,
            NADAMA VILLAGE, TRIPUNITHURA.

          5. SHIMNA PRASAD
            W/O.P.S.PRASAD, PALACHUVATTIL HOUSE, EROOR P.O., NADAMA
            VILLAGE, TRIPUNITHURA.



        THIS CIVIL REVISION PETITION    HAVING BEEN FINALLY HEARD   ON
09-12-2016, THE COURT ON 21-12-2016 PASSED THE FOLLOWING:

vdv



                  Sathish Ninan, J           C.R
           ===============================
                C.R.P No.640 of 2015
             ==========================
      Dated this the 21st day of December, 2016


                        ORDER

1. The order dated 25.09.2015 passed in O.S No.783 of 2013 of Principal Munsiff's Court, Ernakulam, is under challenge in this C.R.P, by the defendant in the suit. The suit was one for recovery of money on dishonoured cheques. The defendant raised a contention regarding the maintainability of the suit, which was considered as a preliminary issue. The said contention was negatived by the impugned order.

2. The first plaintiff is a partnership firm. Plaintiffs 2 to 5 are its partners. For payment of amounts due from the defendants to the plaintiff in connection with the business of printing and allied services of the plaintiffs, the defendant issued C.R.P No.640 of 2015 2 four cheques in favour of the first plaintiff firm in discharge of the liabilities. The cheques were dishonoured and hence the suit was laid for recovery of the amounts due thereunder. The defendant filed a written statement contending that the first plaintiff is an unregistered partnership firm and that the suit is not maintainable under Section 69 (2) of the Partnership Act.

3. The issue regarding maintainability of the suit was considered as a preliminary issue. The learned Munsiff, relying on the decision reported in Arecanut Stores v Ramakrishnan and Sons (1974 KLT 828 Kerala) and Haldiram Bhujiawala v A.K.Deepak (2000 (3) SCC 250 : 2000 KHC 479) concluded that since the suit is on a dishonoured cheque, the bar under Section 69(2) of the Indian Partnership Act will not apply. Accordingly, it was held that the suit is maintainable.

C.R.P No.640 of 2015 3

4. Learned counsel Sri.Jayasankar, would contend that the decisions relied on by the court below to hold that the suit is maintainable, do not apply to the facts of the case at hand. The issue that was considered in Arecanut Stores v Ramakrishnan and Sons (1974 KLT 828 Kerala) was the rights of an endorsee of a cheque as against the drawer of the cheque. Between the endorsee and the drawer there is no privity as such. The right to sue flows out of the statutory right that has arisen on indorsement provided under the Negotiable Instruments Act. It was in such context that it was held in the said judgment that the right to sue has arisen under the statute and not under the contract and therefore, the suit is maintainable. He contends that in the instant case since the plaintiff in the suit is none other than the payee of the cheque, the principle of privity of contract C.R.P No.640 of 2015 4 comes in and hence it cannot be said that the suit is for enforcing any statutory right.

5. It is not in dispute that the first plaintiff is an unregistered firm. The other plaintiffs in the suit are the partners of the first plaintiff firm. For discharge of the amounts due from the defendant to the firm, few cheques were issued. The cheques were dishonoured and accordingly, the suit is laid on the dishonoured instruments. A copy of the plaint was made available to me during the course of hearing, by the learned counsel for the petitioner. On a reading of the plaint, it is seen that the suit as such is laid on the dishonoured cheques and not on the original cause of action based on the contract relating to some printing work. The suit is laid on the instruments/the cheques as such. Here it would be relevant to refer Section 69(2) of the Indian Partnership Act.

C.R.P No.640 of 2015 5

"S:69(2).- No suit to enforce a right arising from a contract shall be instituted in any Court by or on behalf of a firm against any third party unless the firm is registered and the persons suing are or have been shown in the Register of Firms as partners in the firm."

6. Under Section 69(2) of the Partnership Act, there is an express bar on suits by an unregistered partnership on a contract as against a third party. If the suit as laid is based on the original cause of action, which the plaintiffs had as against the defendant, namely their business transaction, definitely the suit would be squarely hit by Section 69(2) of the Partnership Act. The question that arises for determination is as to whether the present suit is based on any contract between the plaintiffs and the defendant.

C.R.P No.640 of 2015 6

7. Sections 30 and 37 of the Negotiable Instruments Act are as under:-

"S.30. Liability of drawer.- The drawer of a bill of exchange or cheque is bound in case of dishonour by the drawee or acceptor thereof, to compensate the holder, provided due notice of dishonour has been given to, or received by, the drawer as hereinafter provided.
37. Maker, drawer and acceptor principals.- The maker of a promissory note or cheque, the drawer of a bill of exchange until acceptance, and the acceptor are, in the absence of a contract to the contrary, respectively liable thereon as principal debtors, and the other parties thereto are liable thereon as sureties for the maker, drawer or acceptor, as the case may be."

8. When a cheque issued by a drawer is dishonoured, the statute casts a liability on the drawer of the instrument, by virtue of Section 30 and 37, to C.R.P No.640 of 2015 7 compensate the holder of the instrument namely the payee. The liability is created under the statute dehors the liability under and in terms of the original contract between the parties. As per Section 37 of the Negotiable Instruments Act, the drawer of a cheque is liable thereon as principal debtor. The statute, under the said two provisions, fixes a liability on the drawer of the cheque in case that instrument is not honoured. In Arecanut Stores v Ramakrishnan and Sons (1974 KLT 828 Kerala) this Court held that the Negotiable Instruments Act is a self contained Act and provides for the rights and obligations of the parties to the Negotiable Instrument and that parties acquire rights under such instruments in accordance with law. This Court has held that the obligation of the drawer of a cheque as well as the endorser, to the endorsee, who is a holder in due course, arises by virtue of C.R.P No.640 of 2015 8 statutory provisions. In the said case, the court has considered the liability of the drawer of a cheque as against an endorsee, who is a holder in due course. There the court noticed that there may not be any privity of contract as such between the holder in due course and the drawer of the cheque, but he is entitled to sue on the cheque by reason of the right conferred under the statute. The judgment as such may not be applicable to the case at hand since, as noticed, the issue considered therein was the liability of the payee as against a holder in due course, who is an endorsee from the original payee.

9. In Raptakos Brett & Co. Ltd. v Ganesh Property (1998(7) SCC 184) the apex court held that Section 69(2) cannot bar the enforcement of a suit by an unregistered firm in respect of the statutory right or common law right. In the said case, it was held C.R.P No.640 of 2015 9 that right to evict a tenant on expiry of the lease is a statutory right under the Transfer of Property Act. It was held that "under law, the erstwhile landlord is entitled to restoration of possession by endorsement of statutory obligation of the erstwhile tenant as statutorily imposed on him under Section 108(q) r/w Section 111(a) of the Transfer of Property Act. The noncompliance of the statutory obligation by the defendant, when made subject matter of corresponding legal right of the erstwhile landlord, cannot be said to be giving rise to enforcement of any contractual right of the plaintiff arising from the expired contract of tenancy". The apex court concluded that the right of eviction thereupon is based on the statutory obligation and cannot be said that the cause of action arises out of the erstwhile contract. Thus, the apex court has in categoric terms held that when C.R.P No.640 of 2015 10 the cause of action for the suit flows or originates from a statutory right or liability, the bar under Section 69(2) of the Partnership does not come into play. The said judgment was again relied on by the Apex Court in Haldiram Bhujiawala v A.K.Deepak (supra).

10. In the instant case, as noticed above, by virtue of Sections 30 and 37 of the Negotiable Instruments Act, on the dishonour of a cheque, the statute creates a liability on the drawer, apart from the general law of contracts. The right to sue on the contract is available and open to the party. However, apart from that, the statute creates a liability as against the drawer of the instrument. If the suit is on the original cause of action based on the original contract between the parties, there is no doubt, the suit would be hit by Section 69(2) of the Indian Partnership Act. But, in the C.R.P No.640 of 2015 11 instant case, what is sought to be enforced is the liability created under the Negotiable Instruments Act. It is not a case where suit is filed on the original cause of action by producing the cheques as a piece of evidence to prove the liability under the original contract. Here, the suit itself is laid on the instrument. A reading of the plaint leaves no room for doubt regarding that. The bar under Section 69(2) of the Indian Partnership Act would apply only where the suit is sought to be laid on a contract and not in a case where statutory right/liability is sought to be enforced. In the instant case, the suit being purely based on the liability under Section 30 and 37 of the Negotiable Instruments Act, it is a suit based on statutory liability dehors the contract between the parties. The suit cannot be held to be barred under Section 69(2) of the Indian Partnership Act. C.R.P No.640 of 2015 12 In the circumstances, I find no reason to differ from the conclusion arrived at by the court below to the effect that the suit is not barred under Section 69(2) of the Indian Partnership Act and that it is maintainable.

In the result, the C.R.P is dismissed.

Sd/-


                                        Sathish Ninan,
                                           Judge

vdv                //TRUE COPY//




                   P.A TO JUDGE