High Court Punjab-Haryana High Court

Usha Rani Etc vs Abhey Dev Etc on 28 August, 2009

Punjab-Haryana High Court
Usha Rani Etc vs Abhey Dev Etc on 28 August, 2009
R.S.A.No.625 of 2006                                       1



      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                      CHANDIGARH

                             R.S.A.No.625 of 2006

                             Date of Decision : 28.08.2009

Usha Rani etc.                                   ...Appellants

                             Versus

Abhey Dev etc.                                   ...Respondents

CORAM:HON'BLE MR. JUSTICE HEMANT GUPTA

1. Whether Reporters of local papers may be allowed to see the
judgment?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?

Present: Mr. Rajinder Goyal, Advocate,
         for the appellants.

           Mr. R.K.Gupta, Advocate,
           for the respondents.

HEMANT GUPTA, J. (ORAL)

The defendants are in second appeal aggrieved against the

judgment and decree passed by the learned first Appellate Court, whereby

the suit for recovery of earnest money alongwith interest thereon, was

decreed.

On 24.5.1989, the defendants agreed to sell land measuring 1

Kanals 11 Marlas at the rate of Rs.200/- per sq. yard. Rs.25,000/- was

paid as earnest money. The sale deed was to be executed on or before

14.8.1989. Admittedly, the land stands acquired vide notification under

Section 4 of the land Acquisition Act, 1894 dated 25.9.1989. In view of

the acquisition of land in dispute, the agreement was not capable of

specific performance and, therefore, the plaintiffs have claimed the
R.S.A.No.625 of 2006 2

refund of the earnest money alongwith interest thereon.

Learned counsel for the appellants has vehemently argued that

the defendants have issued notice Ex.D-2 dated 23.4.1990 calling upon

the plaintiffs to execute the sale deed and to remit the sale consideration

by bank draft or to deposit the balance sale consideration in the bank

account of the defendants. The plaintiffs have failed to deposit the

balance sale consideration, therefore, the suit for recovery of the earnest

money could not have been decreed, as the plaintiffs have not proved to

be ready and willing to perform their part of the contract. The said

argument is without any merit. The land was subject matter of

acquisition vide notification under Section 4 of the Act. The willingness

of the defendants to execute the sale deed was in a way trap for the

plaintiffs as to deprive them of their money. Therefore, non-execution of

the sale deed in pursuance of the notice Ex.D-2 is wholly in

consequential.

The other argument raised is that interest at the rate of 18%

from the date of receipt of the money till the filing of the suit is highly

excessive. I do not find any merit in such argument. The defendants

have kept the money for a long period even though the land was subject

matter of the acquisition was acquired by the State Government. The

plaintiffs were wrongly deprived of their money. The rate of interest of

18% is just as compensation in these circumstances. As a matter of fact,

the first Appellate Court has granted future interest at the rate of 6%

which can be said to be not justified, keeping in view the wrongful

detation of the amount of the plaintiffs. But since the defendants are not
R.S.A.No.625 of 2006 3

in cross-appeal, such rate of interest cannot be interfered with.

Therefore, I do not find any patent illegality or irregularity in

the judgment and decree passed by the learned first Appellate Court,

which may give rise to any substantial question of law in the second

appeal at the instance of the defendants.

Dismissed.

28.08.2009                                       (HEMANT GUPTA)
Vimal                                                JUDGE