Kerala High Court
Bharath Trust vs D. Divakara Rao on 26 August, 1992
Equivalent citations: AIR1993KER88, AIR 1993 KERALA 88, (1993) CIVILCOURTC 110, (1993) ILR 1 KER 359, (1992) 2 KER LJ 661, (2008) 2 KER LT 493
Author: K.S. Paripoornan
Bench: K.S. Paripoornan
ORDER K.S. Paripoornan, J.
1. The plaintiff in O.S. No. 957 of 1983, Munsiffs Court, Cherthala, is the revision petitioner. The suit was filed for recovery of money from the respondent-defendant. The plaintiff is a registered firm. The Managing Partner, Mr. Salim, filed the suit on behalf of the firm. The suit as for recovery of the balance amount of Rs. 859.80 as on 8-3-1980. The defendant had obained a loan of Rs. 10,000/- on 30-3-1976, with an agreement to repay it with 18% interest. For the balance due as on 8-3-1980, the defendant agreed to pay 19% interest. The plaintiff alleged that the defendant gave two postdated cheques on 28-4-1982. The cheques are dated 30-4-1982 and 16-5-1982. The cheques were dishonoured. The plaintiff initiated two criminal cases futilely. In spite of demand, the defendant did not pay the amount due. So, the suit was filed.
2. The defendant contested the suit. He pleaded that the suit is not maintainable. The loan from Bharath Trust, the firm, was admitted. It was pleaded that the plaintiff is not competent to represent the said firm. The balance, as on 8-3-1980, was denied. The amounts due as per the loan transaction were paid in full. The suit is barred by limitation. The defendant never agreed to pay 19% interest. No cheque was given on 28-4-1982. The cheques mentioned in the plaint were given as security on a different count. They are not supported by consideration. The plaintiff is not entitled to present those cheques to the bank. There is no cause of action for the plaintiff. The statement of accounts shown by the plaintiff is incorrect. The defendant is entitled to compensatory cost of Rs. 500/-.
3. As many as nine issues were raised by the trial Court. In the way the events have turned out, it is sufficient to concentrate on Issues Nos. 1 and 8 for disposing of this revision. The arguments centred round only on the aspects covered by the said issues. The issues are as follows :
(a) Is the plaintiff not competent to represent and sue for Bharath Trust? and
(b) Is the suit maintainable?
4. I heard counsel.
5. The Munsiff Court held that the suit is hit by Section 69(2) of the Partnership Act and so, not maintainable. The Appellate Court concurred with the said view. Counsel for the revision petitioner, Mr. V. N. Swami-nathan, very vehemently contended that the courts below were in error in holding that the suit is hit by Section 69(2) of the Partnership Act. On the other hand, counsel for the respondent, Mr. Brahmanandan, submitted that on the facts found by the Courts below, the suit is plainly hit by Section 69(2) of the Act. Sub-sections (1) and (2) of Section 69 of the Partnership Act are as follows:
"(1) No suit to enforce a right arising from a contract or conferred by this Act shall be instituted in any court by or on behalf of any person suing as a partner in a firm against the firm or any person alleged to be or to have been a partner in the firm unless the firm is registered and the person suing is or has been shown in the Register of Firms as a partner in the firm.
(2) No suits 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. The plaint proceeded on the basis that the claim is based on dishonoured cheques. The courts below, on an appraisal of the relevant averments in the plaint, held that the suit is for recovery of the balance amount due as per the accounts and agreements. The plaintiff did not rely upon the cheques for proving the plaint claim. According to the plaintiff, a sum of Rs. 859.80 was due as on 8-3-1980. The cheques were given on 28-4-1982 and 30-4-1982. The considerations, as stated in the cheques, are not the exact dues as on 30-4-1982 or 16-5-1982. The recital in the instrument was, admittedly, incorrect. Holding that in such circumstances, no presumption under the Negotiable Instruments Act is available and the plaintiff himself had adduced evidence to prove the balance of Rs. 859.80 as on 8-3-1980 by producing the account books and examining PWs 1 to 3 and that the plaint averments unambiguously point out that the suit is for amounts due as per the accounts, the courts below found that the suit is not a simple suit on dishonoured cheques, but one for recovery of the balance amount as per the accounts and agreements. The said finding is a finding of fact, based on an appreciation of the relevant evidence in the case. Counsel for the revision petitioner was not able to point out that the said finding is, in any way, vitiated or infirm.
7. In a revision under Section 115 of the Code of Civil Procedure, ordinarily, this Court is bound to accept the said finding of fact. I do so. In this view, the plea of the counsel for the revision petitioner, based on the decisions reported in Kerala Areacanut Stores v. Ramkishore and Sons, 1974 Ker LT 828 : (AIR 1975 Ker 144), Ramachandran v. Velayudhan, ILR 1986 (2) Kerala 498 and Manoj K. Seth v. R.J. Fernandez, ILR 1991 (3) Kerala 621, is not relevant for the purpose of resolving the controversy in this case. This Court has to proceed on the basis that the suit is for the balance amount due as per the accounts and agreements. The firm, Bharath Trust, was registered on 7-6-1960. The suit was filed on 22-12-1983. It was filed by the Managing Partner, Mr.Salim. Ext. A26 certified copy of Register of Firms No. 287/80 shows that the name of 'Salim', the Managing Partner, was entered in the Register of Firms only on 9-9-1985, subsequent to the filing of the suit. This is not challenged by the counsel for the revision petitioner.
8. The court below held that since the name of the Managing Partner, who filed the suit, was entered in the Register of Firms only subsequent to the filing of the suit, the suit is hit by Section 69(2) of the Partnership Act. Counsel for the revision petitioner, Mr. Swaminathan, brought to my notice the decisions reported in Balakrishna Trading Corporation v. Krishna Kurup, 1969 KLT 855 and M.A. Hussain v. Panchamal Vasudev Ganapath Kamath and brothers, AIR 1970 Mysore 299 and contended that Mr. Salim is, admittedly, a partner on the date of the suit, as could be seen from the deed of partnership (Ext, A2) dated 14-6-1977, and so, the suit is maintainable. According to the counsel, the requirement of Section 69(2) of the Partnership Act will be satisfied if the person suing is a partner of the firm on the date of the suit. It is not further necessary that all those persons who were partners at the time of institution of the suit must have been shown in the Register of Firms. The above two decisions support the plea advanced by the counsel for the revision petitioner.
9. On the other hand, counsel for the respondent, Mr. Brahmanandan, submitted that all those persons who were partners at the time of institution of the suit must have been shown as partners in the Register of Firms. It was contended that the Register of Firms (Ext.A26) did not show that the Managing Partner, Mr. Salim, was a current partner as on the date of the suit and so, the suit is not maintainable under Section 69(2) of the Partnership Act. To fortify the said submission, reliance was placed on the decisions reported in Bank of Koothattukulam v. Itten Thomas, AIR 1955 TC 155, Bharat Sarvodaya Mills Co. Ltd. v. Mohatta Brothers, AIR 1969 Gujarat 178, Ram Kumar Shew Chandrai v. Dominion of India, AIR 1977 Cal 37, Shankar Housing Corporation v. Mohan Devi, AIR 1978 Delhi 255 and Neldon Company v. Radhakrishnan, 1990 (1) KLT Short Notes 9. The preponderance of judicial opinion is in favour of the view that the names of those persons who were partners at the time of institution of the suit must be show in the Register of Firms. The question that is posed for consideration is, which view should be adopted? Counsel for the revision petitioner submitted that the decision in Balakrishna Trading Corporation v. Krishna Karup, 1969 KLT 855 and Hussain v. Panchamal Yasudev Ganapath Kamath, AIR 1970 Mysore 299 is in accord with the plaint tenor of the relevant statutory provision (Section 69(2) of the Partnership Act) and so, should be adopted.
10. In my opinion, the matter is concluded by a recent decision of the Supreme Court in Shreeram Finance Corporation v. Yasin Khan, AIR 1989 SC 1769. In that case, the appellant before the Supreme Court was a firm registered under the Partnership Act. The firm filed a suit against the respondents. One of the pleas taken by the respondents was that the suit was not maintainable, in view of Section 69(2) of the Partnership Act, 1932. The trial Court as also the High Court accepted the said plea and dismissed the suit. The firm took up the matter in appeal before the Supreme Court. In the said case, the firm was registered under the Partnership Act on 2-11-1960. On 1-7-1967, there was a change in the constitution of the firm. Two of the then partners retired. One new partner joined the firm and two minors were admitted to the benefits of the said partnership firm. The suit was instituted on 22-7-68. The notice regarding the change in the constitution of the firm was given to the Registrar of Firms on 28-8-1968 and the change was given effect to in the Register of Firms, by a note, on 19-11-1968. On the above facts, the Supreme Court held that the suit filed by the appellant firm is clearly hit by the provisions of Section 69(2) of the Partneship Act. The Supreme Court, in paragraph 6 of the judgment, observed thus :
"In the present case, the suit filed by the appellants is clearly hit by the provisons of Sub-section (2) of Section 69 of the said Partnership Act, as on the date when the suit was filed, two of the partners shown as partners as per the relevant entries in the Register of Firms were not, in fact, partners, one new partner had come in and two minors had been admitted to the benefit of the partnership firm regarding which no notice was given to the Registrar of Firms. Thus, the persons suing, namely, the current partners as on the date of the suit were not shown as partners in the Register of Firms. The result is that the suit was not maintainable in view of theprovisions of Sub-section (2) of Section 69 of the said Partnership Act and the view taken by the trial court and confirmed by the High Court in this connection is correct......"
11. The above decision is an authority for the proposition that the persons suing, viz. the current partners as on the date of the suit, should be shown as partners in the Register of Firms and if it is not so, the suit will be hit by Section 69 (2) of the Partnership Act. In the light of the above decision of the Supreme Court, the concurrent judgments and decrees of the courts below, that the suit is not maintainable, are valid and justified in law.
There is no merit in this revision. It is dismissed with costs.