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 3, Cited by 0]

Kerala High Court

M/S.General Constructions No. 2 vs The South Indian Bank Limited on 31 January, 1995

        

 
IN THE HIGH COURT OF KERALAAT ERNAKULAM

                                                PRESENT:

                        THE HONOURABLE MR.JUSTICE V.CHITAMBARESH
                                                      &
                              THE HONOURABLE MR.JUSTICE K.HARILAL

                 MONDAY, THE 29TH DAY OF AUGUST 2016/7TH BHADRA, 1938

                                          AS.No. 757 of 1996 (B)
                                            -----------------------
                    AGAINST THE JUDGMENT AND DECREE IN OS 244/1987 of
                        I ADDL.SUB COURT,TRIVANDRUM DATED 31-01-1995


APPELLANTS/DEFENDANTS:
----------------------------------------

          1.         M/S.GENERAL CONSTRUCTIONS NO. 20,
                     VRINDAVAN HOUSING COMPOUND, PATTOM,
                     THIRUVANANTHAPURAM, REPRESENTED BY
                     MANAGING PARTNER 2ND DEFENDANT J.A. JACOB.

          2.         J.A. JACOB, G2, JAWAHAR NAGAR,
                     THIRUVANANTHAPURAM.

          3.         DR. P.V. PHILIP, TC 32/1790, CHACKAL,
                     THIRUVANANTHAPURAM (DEAD)

          4.         SULEKHA PHILIP GS, JAWAHAR NAGAR,
                     THIRUVANANTHAPURAM.

                                BY ADVS. SRI.T.SETHUMADHAVAN (SR.)
                                  SRI.T.K.VIPINDAS
                                  SMT.P.K.PRIYA
                                  SMT.MONCY FRANCIS
                                  SRI.K.V.SREE VINAYAKAN



RESPONDENT/PLAINTIFF:
------------------------------------

          THE SOUTH INDIAN BANK LIMITED,
          BRANCH AT SPENCER JUNCTION,
          THIRUVANANTHAPURAM.


                     BY ADV. SRI.S.V.BALAKRISHNA IYER (SR.)
                     BY ADV. SRI.P.A.AUGUSTINE(AREEKATTEL)

            THIS APPEAL SUITS HAVING BEEN FINALLY HEARD ON 22-08-2016, THE
          COURT ON 29.08.2016 DELIVERED THE FOLLOWING:



                                                "C.R."


           V.CHITAMBARESH & K.HARILAL, JJ.
                ---------------------
                 A.S.No.757 of 1996
                ---------------------
      Dated this the 29th day of August, 2016

                   J U D G M E N T

Chitambaresh, J.

The component of interest has become disproportionate to the component of the principal sum actually advanced more so because of the pendency of this Appeal Suit for 20 long years.

2. The appellants who are the partnership firm and its partners availed two overdraft facilities of `2,00,000/- each and a fully secured loan of `1,72,000/- from the respondent Bank. The agreed rates of interest for the two overdraft facilities were 17% per annum and 19.5% per annum and that for the fully secured loan was 19.5% per annum. The stipulation as regards the rates of interest were incorporated in the various loan documents evidenced by Exts.B6, B13, B31, B36 and B49. The court below has decreed the suit for a sum of `13,57,642/- which includes the sum of `5,72,000/- towards the principal and `7,85,642/- towards the interest. It is a conceded fact that the 2 A.S. No. 757/1996 component of interest did exceed the component of the principal sum even on the date of the suit or the decree. The court below has awarded interest at the rate of 15% per annum from the date of suit and the amount now due under the decree has swelled upto a whopping sum of `59,66,653/-.

3. The only ground urged by the appellants is that the rate of interest is liable to be scaled down applying the dictum in Central Bank of India v. Ravindra [2002 (1) KLT 743 (SC)]. The appellants relied on paragraph 55(8) of the judgment which inter alia reads as follows:-

"55(8) Award of interest pendente lite and post- decree is discretionary with the Court as it is essentially governed by Section 34 of the CPC dehors the contract between the parties. In a given case if the Court finds that in the principal sum adjudged on the date of the suit the component of interest is disproportionate with the component of the principal sum actually advanced the Court may exercise its discretion in awarding interest pendente lite and post-decree interest at a lower rate or may even decline awarding such interest. The discretion 3 A.S. No. 757/1996 shall be exercised fairly, judiciously and for reasons and not in an arbitrary and fanciful manner."

The appellants fervently pleaded that the rate of interest be scaled down to 9% per annum for the pre decretal period and 6% per annum for the post decretal period till realisation of the amounts.

4. The respondent Bank on the other hand relied on para 55(3) of Central Bank of India's case (supra) which reads as follows:-

"55(3) The prevalence of banking practice legitimatises stipulations as to interest on periodical rests and their capitalisation being incorporated in contracts. Such stipulations incorporated in contracts voluntarily entered into and binding on the parties all govern the substantive rights and obligations of the parties as to recovery and payment of interest."

The respondent Bank asserted that it is legitimate to stipulate interest on periodical rests and their capitalisation being incorporated in contracts entered into by the parties. Such agreements clothe the Bank with the right to claim interest as agreed upon as per Section 3(3)(a)(i) of the Interest Act, 1978 to which 4 A.S. No. 757/1996 no exception can be taken. The respondent bank pointed out that even penal interest leviable at the rate of 2% per annum was not charged and that only the agreed rates of interest were claimed. The respondent bank contended that the property mortgaged by the appellants of extent 9 cents and 38 cents with a building thereon is sufficient to satisfy the decree.

5. We heard Mr.T.Sethumadhavan, Senior Advocate on behalf of the appellants and Mr.S.V.Balakrishna Iyer, Senior Advocate on behalf of the respondent bank.

6. The substantive right of the bank to claim interest at the agreed rates exceeding the current rate under the loan agreements as per Section 3 (3)(a)(i) of the Interest Act is beyond dispute. The stipulation as to interest on periodical rests and their capitalisation being incorporated in contracts is legitimate and prevalent in banking practice. Such stipulation incorporated in loan agreements voluntarily entered into are binding on the parties and govern the mutual right and obligation in the payment of interest. But that does not affect the jurisdiction of this court 5 A.S. No. 757/1996 to award a lesser rate of interest when it is found that the component of interest is disproportionate to the component of the principal sum. It is essentially in the realm of discretion as regards the award of interest pendente lite and post decree in the context of Section 34 of the Civil Procedure Code, 1908. The discretion should be exercised 'fairly, judiciously and for reasons and not in an arbitrary or fanciful manner' as held in Central Bank of India's case (supra). The discretion could be exercised dehors the contract or notwithstanding the rates of interest conceded to in the loan agreements executed.

7. The contention of the bank that the accounts are already 'stated or settled' and cannot be reopened has no force since the appellants do not dispute the calculation of the amount. Hence the reliance placed on Gordon Woodroffe & Co. Vs. Shaik M.A. Majid & Co. [AIR 1967 SC 181] has little application to the fact situation. All that the appellants seek is that the component of interest be cut down owing to its steep rise when compared to the principal sum by the efflux of time. We add that the 6 A.S. No. 757/1996 recovery of interest far exceeding the principal is prohibited even as per the Rule of Damdupat under the Hindu law which does not apply here.

8. Here is a case where the component of interest exceeded the principal sum even on the date of suit and has become disproportionately high during the pendency of the appeal suit. It transpires that the amount due under the decree calculated at 15% per annum has swelled upto `59,66,653/- which is almost ten times the principal sum of `5,72,000/-. The main reason for the component of interest becoming disproportionate to the principal sum adjudged on the date of suit is the pendency of this appeal suit for long. This is eminently a fit case where the rates of interest have to be scaled down in exercise of the discretionary jurisdiction vested in us. We are not inclined to scale down the rate of interest to 9% per annum for the pre decretal period and 6% per annum for the post decretal period being a commercial transaction. An award of interest at an uniform rate of 9% per annum from the date of suit till realisation would subserve 7 A.S. No. 757/1996 the ends of justice in the instant case.

9. The Appeal Suit is allowed in part and the decree of the court below is modified scaling down the rate of interest to 9% per annum for the period mentioned above. No costs.

V.CHITAMBARESH, Judge.

K.HARILAL, Judge.

ncd