Calcutta High Court
Rajani Mandal vs Digindra Mohan Biswas on 23 June, 1931
Equivalent citations: 137IND. CAS.788, AIR 1932 CALCUTTA 440
JUDGMENT Jack, J.
1. This Rule has been issued on the opposite party to show cause why a decree of the Small Cause Court Judge of Madaripore in a suit for money due on a bond should not be set aside on the ground that it is barred by limitation.
2. The question at issue here is whether the endorsement of the payment of interest made on 2nd September, 1928, by a scribe on behalf of the debtor, and also signed by him on behalf of the debtor who was illiterate and who made no mark beneath the endorsement, should be taken to save limitation as having been made within three years of the suit. In Section 20, Limitation Act, it is provided that the limitation can be saved where there is an acknowledgment of the payment of interest within the period of limitation in the hand writing of or in writing signed by the parson making the same, and the question is whether the signature made by the scribe on behalf of the debtor who was making the payment brings him under this provision. Under the General Glauses Act the word "sign" shall with reference to a person who is unable to sign his name include the word "mark" and it is therefore argued that this would be extending the meaning of the word "sign" to that extent, but otherwise the word "sign" must be given its ordinary meaning. On the side of the applicant the case of Baliram Koer v. Sobha 44 I.C. 516 44 Ind. Cas. 516, has been referred to. There it is stated that there was no case that had ever yet suggested that in the absence of a mark the clear words of the section requiring the payment and the handwriting to be made by one and the same person were not to be complied with. This case refers to the proviso to Section 20, Limitation Act (IX. of 1998), under which the endorsement must be in the handwriting of the person making the payment. On the other hand for the opposite party the case of Sreeram Singh v. Kashi Molla 62 Ind. Cas. 644 : A.R. 1921 Pat. 476 : P.L.S. 355 has been referred to. In that case it was held by Jwala Pershad, J., of the Patna High Court, that if the person making a part payment of the principal, being unable to write himself sets another person to endorse for him and on his behalf, it is a sufficient compliance with the proviso to Section 20, Limitation Act (IX of 1908).
3. The learned Judge referred to the case of Jamnav, Jdga Bhana 28 B. 262 : 5 Bom. L.R. 1031, and it was suggested that in that case Sir Lawrence Jenkins based his decision on the fact that the affixing of a mark beneath an endorsemeat not written by the person making the payment was in accord with the prevailing custom of signing among illiterate persons. That judgment however appears to have been based merely, on previous decisions of the Madras High Court in which making a mark was regarded as sufficient compliance with the seotion and the learned Judge states:
Were the matter res interga we might have felt difficulty is arriving at the same conclusion.
4. It is clear that in the Patna case the learned Judge based his decision on the fact that the endorsement which in that case was made with the use of the word "Bakalam" was in accordance with the prevailing custom of signing by illiterate persons, and it is suggested that if it is required in the case of illiterate persona that there should appear a mirk of thumb- impression beneath an endorsement that would have been made clear is the proviso to Section 20. In the present case we have the fact that at the time of the endorsement the debtor was present and authorized the endorser by touching the pen to sign on his behalf. It is clear that this was for illiterate persons a customary method of singning. The principal document in question was executed in the same way, the word used in each case baing "Nishansahi" followed by the name of the illiterate person signing and the name of the scribe attached below. In Bengal this is the ordinary way in which illiterate persons sign documents and obviously the statement in the General Clauses Act, that the definition of the word "sign" includes making a "mark" does not limit the possible ways in which documents may be signed. Once it is established that it is the ordinary practice among illiterate persons to sign documents by touching the pen and authorizing another person to sign by writing their name for them in their presence this appears to me to be a sufficient signing, and therefore in the present case the endorsement must be regarded as having been signed by the person making the payment. I therefore agree with the finding of the Court below on this point and discharge the Rule with costs; hearing fee, one gold mohur.