Punjab-Haryana High Court
Rakesh Kumar @ Rakesh Chand vs Harish Chander on 2 February, 2009
Regular Second Appeal No. 3898 of 2008 1
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Regular Second Appeal No. 3898 of 2008(O&M)
Date of Decision: 2.2.2009
***
Rakesh Kumar @ Rakesh Chand
.. Appellant
VS.
Harish Chander
.. Respondent.
CORAM: HON'BLE MR. JUSTICE ARVIND KUMAR,
Present:- Mr. Dharmender Singh, Advocate
for the appellant.
***
ARVIND KUMAR, J.
Heard. Delay condoned.
The suit of the plaintiff-appellant seeking dissolution of firm and rendition of account has been decreed by both the Courts below. The grouse of the appellant is to the amount to which he has been held entitled by the Courts below.
It is apt to mention here that the learned trial court initially passed a preliminary decree dated 23.9.2000 wherein, while ordering for dissolution of the firm, wherein the plaintiff and defendant were found having 50% share each, w.e.f. 25.10.1994, the date of filing of the suit by the plaintiff, called the respondent-defendant to render the accounts of the said firm from 1.4.1989 to 25.10.1994 for settlement between the parties.
Thereafter the plaintiff-appellant filed an application for passing the final decree and by dint of order dated 16.2.2006 the learned Court below passed the final decree and held the plaintiff entitled for recovery of capital amount of Rs.60,453.66 paise along with interest @ 12% per annum from 1.4.1989 to 25.10.1994 amounting to Rs.40,406.24 paise and also awarded future interest @ 6% from 26.10.1994 till the date of Regular Second Appeal No. 3898 of 2008 2 realization. Dis-satisfied with the same the plaintiff preferred an appeal, which was dismissed by the first appellate court below. Hence this regular second appeal and has sought modification of the judgments and decrees passed by the Courts below.
I have heard learned counsel for the appellant and have gone through the paper-book carefully.
It emerges out from the record that the defendant-respondent did not produce the accounts of the firm. It is admitted case of the parties that on 1.4.1989 the capital of the said firm was Rs.60,453.66 paise. Both the parties staked their claim on the basis of reports got prepared by them from their respective witnesses to assess the profit and loss of the firm. As per report Ex.A7 prepared by AW3 Gurdeep Singh, the amount comes to Rs. 1.01,75,178-57 paise from 1.4.1989 to 9.10.2004 while as RW1 Pardeep Goyal, the amount comes to Rs.1,00,859.90 as 25.10.1994 i.e. the date of dissolution of the firm. The learned Courts below took into account the report Ex.R1 of RW.1 Pardeep Goyal, the Chartered Accountant, over and above the report of AW3 Gurdeep Singh, an accounts knowing fellow with 10+2 pass only. The relevant portion of the judgment passed by the learned appellate Court below while affirming the conclusions of the trial court, while discarding the report of AW3 Gurdeep Singh, reads as under:-
"12. It is no doubt true that no account books have been produced or proved on record by the respondent, but it cannot be termed to be a circumstances to pass the final decree in terms of report of Gurdeep Singh AW3, in the event, the same does not inspire confidence. Ex.A1 is the copy of the statement of account, which has been submitted along with income tax return for the assessment year 1989-90 and the same has been proved by Amarjit Kumar AW1. The capital of the appellant has been depicted as Rs.60,453.66 therein. The perusal of the report Ex.A7 of Gurdeep Singh AW3 reveals that the amount of Rs.60,453.66 has been multiplied to the tune of Rs.1,01,75,178-57 from 1.4.1989 to 9.10.2004. It is significant to note that Gurdeep Singh has awarded Regular Second Appeal No. 3898 of 2008 3 interest @ 24% and added profit to the extent of 15% and thereafter, the amount has been compounded annually. The exercise carried out by Gurdeep Singh AW3 does not appear to be sound and convincing. It does not sound to the logic that the amount of Rs.60,453.66 can yield profit to the extent of more than Rs. One Crore in a period of about 15 years. During the course of cross-examination of Gurdeep Singh AW3, it has emerged that his basic qualification is only up to 12th standard.
13. On the contrary, the respondent has sought the opinion of Pardeep Goyal RW1, who is a qualified Chartered Accountant and as per his opinion, an amount of Rs.1,00,859.90 is due payable as balance to the appellant as on 25.10.1994. The amount has been worked out by adding interest @12% per annum from 1.4.1989 to the date of dissolution of the firm i.e. 25.10.1994. It may be mentioned here that as per the terms of the clause of the partnership deed, copy whereof is Ex.R2, the partners are not entitled to the interest on their respective capital investment. The learned Lower Court has also taken note of the aforesaid clause and has concluded that the interest calculated by Pardeep Goyal RW1 @ 12% per annum can be termed as profit of the investment of the balance amount of Rs.60,453.66. In these circumstances, the outstanding amount has been correctly worked out by the learned Lower Court and no inference is called for in the findings recorded by it."
The above-said observations leave no manner of doubt that the approach of the Courts below in relying upon the report of RW1, which has been made the basis of passing of final decree, is either illegal or perverse. Nothing has been shown to take a contrary view than that of concurrent findings Regular Second Appeal No. 3898 of 2008 4 recorded by the Courts below. No substantial question of law, which is sine qua non for admission of appeal is made out. The appeal is wholly without merits and the same is accordingly dismissed in limine.
(ARVIND KUMAR) JUDGE February 2,2009 Jiten