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 4, Cited by 0]

Orissa High Court

Koraput Panchabati Gramya Bank vs Haridash Mandal on 29 March, 2018

Author: A.K.Rath

Bench: A.K.Rath

                        HIGH COURT OF ORISSA: CUTTACK

                                 SA No.300 of 1988

      From the judgment and decree dated 05.08.1988 and 12.08.1988
      respectively passed by Mr. P.N. Pattnaik, learned Additional District
      Judge, Jeypore in Money Appeal No. 03 of 1988 confirming the judgment
      and decree dated 05.01.1987 and 24.01.1987 respectively passed by
      Mr. S.N. Sahoo, learned Sub-ordinate Judge, Jeypore in Money Suit No.
      162 of 1985.
                                    -----------

      Koraput Panchabati Gramya Bank             ....                   Appellant

                                             Versus

      Haridash Mandal                            ....              Respondent


              For Appellant            ...    Mr. T.K. Pattnaik, Adv.

              For Respondent           ...    None.

                                  JUDGMENT
      PRESENT:

                    THE HONOURABLE DR. JUSTICE A.K.RATH

                  Date of hearing & judgment: 29.03.2018


Dr. A.K.Rath, J   This is a plaintiff's appeal against confirming judgment in a
      suit for realisation of Rs.4,132-45/- with P.L. and F.I.

      02.         The case of the plaintiff is that it is a Bank constituted under
      the Regional Rural Banks Act, 1976.       The Bank has several branches
      amongst other places at Malkanagiri. The plaintiff is a Scheduled Bank
      and is exempted from the Orissa Money Lenders' Regulation Act.              The
      defendant applied for a loan of Rs.3,500/- to purchase she-buffolows on
      26.03.1982

. The loan was sanctioned on 06.04.1982. On the same day, the defendant had executed a demand promissory note. An amount 2 of Rs.3,500/- was disbursed in his favour. The defendant paid an amount of Rs.500/- on 10.06.1985 towards outstanding dues. Since the loan amount is not cleared, the Bank issued demand notice.

03. The defendant was set ex parte. Neither any witness had been examined by the plaintiff nor any document exhibited. Learned trial court dismissed the suit holding that the suit was barred by limitation. Unsuccessful plaintiff filed Money Appeal No. 03 of 1988 before the learned Additional District Judge, Koraput, Jeypore, which was eventually dismissed.

04. The Second Appeal was admitted on the following substantial questions of law:-

"A. Whether in the absence of the order of the Head Office being filed, the contents of the affidavit are sufficient to explain the delay more particularly when no counter has been filed to the said application ?
B. Whether there having been a reference in the affidavit filed by the plaintiff under Order 19 Rule 1 CPC to the statement of Accounts, the same can be admitted as evidence under Section 4 of the Banker's Books Evidence Act, 1891 when admittedly the defendant did not contest the suit ?
C. Whether a judgment can be pronounced by the Court under Order 8 Rule 5 (2) CPC on the basis of the fact that the defendant has not filed any pleadings ?"

05. Heard Mr. T.K. Pattnaik on behalf of Mr. Mr. Jagannath Patnaik, learned Senior Advocate for the appellant. None appears for the respondent.

06. Mr. Pattnaik, learned Advocate for the appellant submits that the defendant was a loanee. An amount of Rs.3,500/- was disbursed in his favour. He paid an amount of Rs.500/- on 10.06.1985 towards outstanding dues. The suit was filed on 16.09.1985. The same was 3 instituted within the period of limitation. Both the courts below have committed a manifest illegality and impropriety in dismissing the suit.

07. Neither any witness had been examined nor any document exhibited. Pleading is not proof. In the absence of any documentary evidence, it is difficult to hold that the plaintiff had sanctioned a loan to the defendant and the defendant made a part payment thereof. The substantial questions of law are answered accordingly.

08. Accordingly, the appeal fails and is dismissed. No costs.

.................................

DR. A.K.RATH, J.

Orissa High Court, Cuttack.

The 29th March, 2018/Puspanjali