High Court Kerala High Court

Ammini vs Harigovindan on 15 June, 2010

Kerala High Court
Ammini vs Harigovindan on 15 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 328 of 2001()



1. AMMINI
                      ...  Petitioner

                        Vs

1. HARIGOVINDAN
                       ...       Respondent

                For Petitioner  :SRI.P.G.PARAMESWARA PANICKER (SR.)

                For Respondent  :SRI.E.R.VENKATESWARAN

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :15/06/2010

 O R D E R
                  M.N. KRISHNAN, J.
              = = = = = = = = = = = = = = =
                 A.S. NO. 328 OF 2001
              = = = = = = = = = = = = = = =
          Dated this the 15th day of June, 2010.

                    J U D G M E N T

This appeal is preferred against the

judgment and decree passed by the Subordinate

Judge, Ottapalam in O.S.174/94. The suit is

one for specific performance of a contract

with damages. It is the case of the

plaintiff that the defendant and plaintiff

had entered into an agreement under Ext.A1

whereby the defendant has agreed to sell the

property to the plaintiff for a consideration

of Rs.5,000/- per cent and towards the

purchase price had paid an amount of

Rs.2,000/-. It is also stated that as usual

the seller has to satisfy the buyer regarding

his title etc. and to register the document.

A.S. 328 OF 2001
-2-

It is contended by the plaintiff that the

property was measured and there was an

agreement between the parties that on 27.4.94

the document can be registered. But to the

utter dismay of the plaintiff the defendant

had demolished the stone construction around

the well and thereby had caused damages of

Rs.15,000/-. It is submitted that the

plaintiff is always ready and willing to

perform his part of his contract and hence

the suit.

2. On the other hand the defendant would

contend it is true that there was an

agreement to sell and the defendant was

always ready and willing to perform his part

of his contract provided the plaintiff was

prepared to pay the amount for the actual

A.S. 328 OF 2001
-3-

extent available as agreed to between the

parties. The plaintiff did not respond to

the same and therefore he is not prepared to

perform his part of his contract.

3. On a consideration of the entire

materials the court below granted a decree

for realisation of the amount and damages but

refused to grant a decree for specific

performance of the contract. It is against

that decision the plaintiff has come up in

appeal with a prayer to grant a decree for

specific performance.

4. Under S.20 of the Specific Relief Act

the jurisdiction to decree specific

performance is discretionary and the Court is

not bound to grant such relief merely because

it is lawful to do so. There is also a

A.S. 328 OF 2001
-4-

caution that the discretion of the Court is

not to be exercised arbitrarily but should be

on sound and reasonable judicial principles.

The Hon’ble Supreme Court in the decision

reported in Bal Krishna v. Bhagwan Das 2008

(12) SCC page 145 in paragraph 14 has laid

down the principles to be followed.

“It is also settled by various

decisions of this Court that by

virtue of S.20 of the Act, the

relief for specific performance

lies in the discretion of the

Court and the Court is not bound

to grant such relief merely

because it is lawful to do so.

The exercise of the discretion

to order specific performance

would require the Court to

satisfy itself that the

circumstances are such that it

A.S. 328 OF 2001
-5-

is equitable to grant decree for

specific performance of the

contract. While exercising the

discretion, the Court would take

into consideration the

circumstances of the case, the

conduct of the parties, and

their respective interests under

the contract. No specific

performance of a contract,

though it is not vitiated by

fraud or mis-representation, can

be granted if it would give an

unfair advantage to the

plaintiff and where the

performance of the contract

would involve some hardship on

the defendant, which he did not

foresee.”

5. The intention of the parties and the

conduct of the parties are absolutely

A.S. 328 OF 2001
-6-

relevant in deciding the question whether a

discretionary relief has to be exercised in

favour of the plaintiff. A reading of Ext.A1

agreement would convincingly establish that

the parties have entered into an agreement

whereby it is decided to purchase the

property available at the rate of Rs.5,000/-

per cent and it is towards the same an

advance amount of Rs.2,000/- is paid. It is

also stated in the agreement that if the

defendant is committing the breach of the

contract the plaintiff is entitled to get

refund of the advance amount paid plus

another Rs.2,000/- as damages. Really

speaking there is no terms in the agreement

regarding the enforceability of the contract.

But S.20(4) of the Specific Relief Act

A.S. 328 OF 2001
-7-

specifically states that just because there

is no such clause specific performance need

not be declined. So the main criteria is

regarding the other aspects mentioned. The

non-inclusion of a clause may be of some

relevance in determining the intention of the

parties. The plaintiff has never been put

into possession of the property. According

to the plaintiff the parties went to measure

the property and found the extent and it was

decided on 27.4.94 to have the document

registered. But according to him the

defendant immediately had committed breach by

demolishing the stone construction around the

well and had also lowered the land. So he

had sent a lawyer notice for the same also

with the prayer for specific performance of

A.S. 328 OF 2001
-8-

the contract. The defendant had denied the

demolition of the wall as well as the other

allegations and had categorically stated in

the reply notice that if the plaintiff is

prepared to give the value of the land

available he has no objection in executing

the document. This reply was sent on 2.5.94

and it is produced by the plaintiff himself.

But we do not know for the reasons best known

to the plaintiff, instead of getting ready

for the execution of the document on payment

of balance consideration he institutes a suit

for specific performance on 30.5.94 with a

prayer for damages. So it has to be stated

that the plaintiff was not totally ready and

willing to perform his part of his contract

but he wanted some thing more in the form of

A.S. 328 OF 2001
-9-

damages. It has been spoken to by the

defendant that the intention to sell the

property was to raise funds to treat his son

who was seriously ailing and that child died

on 6.7.94(proved by Ext.B1) and thereafter

the necessity had vanished to sell the

property. When a property is sought to be

sold for a specific purpose and there was an

explicit declaration to the effect that the

defendant was prepared to execute the

document in favour of the plaintiff as

stipulated in the agreement it was the

imperative duty of the plaintiff to comply

with the same and not to rush to the Court

for specific performance of the contract.

Since the document was not executed, the

balance consideration was not paid and the

A.S. 328 OF 2001
-10-

purpose for which the property was agreed to

be sold vanished on the death of the son on

6.7.94. So it has to be stated that the

plaintiff by his conduct wanted to have

unfair advantage and had by his conduct put

the defendant into hardship and his further

conduct that he was no more serious about

getting the document executed within the

stipulated time etc. will show that the

judicial discretion cannot be used in favour

of the plaintiff for granting a decree for

specific performance. The trial court has

considered those aspects and had refused to

grant a decree for specific performance but

has ordered refund of the advance amount with

damages of Rs.2,000/- as per the statement in

Ext.A1. Therefore I do not find any merit in

A.S. 328 OF 2001
-11-

this appeal and therefore the same is

dismissed but under the circumstances without

any order as to costs.

M.N. KRISHNAN, JUDGE.

ul/-

A.S. 328 OF 2001
-12-

M.N. KRISHNAN, J.

= = = = = = = = = =
A.S. No. 328 OF 2001
= = = = = = = = = = =

J U D G M E N T

15th June, 2010.