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 1, Cited by 1]

Rajasthan High Court - Jaipur

Rajmal vs Islam Mahomed on 31 August, 1956

Equivalent citations: AIR1958RAJ6

JUDGMENT
 

 Bapna, J. 
 

1. This is a revision against a decision of the Civil Judge of Jhalawar in appeal in a suit for recovery of Rs. 137/-.

2. The petitioner had Instituted a suit on the basis of a bond dated 10th April, 1950, in which the defendant had agreed his indebtedness to be Rs. 213/-, and after mentioning payment of Rs. 43/- had agreed to pay the balance of Rs. 170/- by instalments of Rs. 10/- p.m. The plaintiff claimed Rs. 75/- on account of principal and Rs. 62/- by way of interest.

3. The defendant denied having any dealings with the plaintiff or having executed the document or making any payment.

4. The trial Court, after evidence, gave a decree to the plaintiff, but on appeal that decree was set aside, and the suit was dismissed with costs. The plaintiff has come in revision,

5. Learned counsel has raised one question of law, viz., that two witnesses Basantilal and Motilal who had been produced to identify the handwriting of the defendant were brushed aside by the appellate Court on the ground that they were not experts. It was contended that under Section 47 of the Evidence Act, the evidence of persons acquainted with the handwriting of the person by whom a particular document was supposed to be written or signed was relevant and admissible. The question of law raised does not admit of any doubt.

The evidence of persons acquainted with the handwriting of the executant of a document is relevant and admissible. In the present case, how-

ever, Basantilal did not say straight off that the signatures on Ex. 1 were those of the defendant, but he proceeded to compare them with those entered in his Bahi. He, therefore, did not express any opinion as if by a person acquainted with the handwriting of the executant, but attempted to play the role of an expert, which he was not. The second person also did not say at once that the signatures on Ex. 1 were those of the defendant, but came to state that there was a difference between the signatures on Ex. 1 and those in his Bahi, but later, after further examination to more light, came to state that they were similar. He again, therefore, did not express any opinion as if by a person acquainted with the handwriting of the executant, but attempted to play the role of an expert. The lower Court was, therefore, right in rejecting their evidence.

6. In respect of other witnesses certain criticism has been levelled by the learned Civil Judge, while discussing their evidence. The matter is only one of appreciation of evidence.

7. This revision has no force, and is, therefore, dismissed. No order as to costs as the opposite party has not put in appearance.