High Court Kerala High Court

Joy vs K.A.Varghese on 9 November, 2010

Kerala High Court
Joy vs K.A.Varghese on 9 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 412 of 2010()


1. JOY,S/O.KUNJACHAN,KODUMANNETHU HOUSE,
                      ...  Petitioner

                        Vs



1. K.A.VARGHESE,
                       ...       Respondent

                For Petitioner  :SRI.PHILIP M.VARUGHESE

                For Respondent  :SRI.K.GOPALAKRISHNA KURUP (SR.)

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :09/11/2010

 O R D E R
                  THOMAS P JOSEPH, J.

                 ----------------------------------------

                     O.P(C).No.457 of 2010

                                  and

                      C.R.P.No.412 of 2010

                  ---------------------------------------

            Dated this 09th day of November, 2010

                               ORDER

This revision under Section 115 of the Code of Civil

Procedure (for short, “the Code”) and petition under Article 227

of the Constitution arise from the same subject matter,

enforcement of a decree for execution of a sale deed pursuant to

an agreement for sale executed by petitioner in favour of

respondent. Respondent alleged that in spite of his being ready

and willing to perform his part of the contract petitioner failed to

perform his part and filed O.S.No.100 of 2001 in the court of

learned Sub Judge, Pathanamthitta for a decree for specific

performance. That suit resulted in a decree on December 14,

2005 as per which petitioner was directed to execute the sale

deed after receiving `.4,47,500/- within a period of three months

from the date of decree and in case petitioner failed to do so

permitting respondent to realise balance sale consideration and

get the sale deed executed. Period of three months expired on

13-02-2006 but, petitioner did not take any steps to comply with

O.P(C).No.457 of 2010 and C.R.P.No.412 of 2010
: 2 :

the direction in the decree. On July 21, 2006 respondent filed

E.P.No.104 of 2006 to direct petitioner to execute the sale deed

in favour of a nominee of his. The balance sale consideration as

per the decree was deposited in the trial court on March 6, 2007.

Execution petition was objected by petitioner on various grounds.

Petitioner filed I.A.No.194 of 2008 on the trial side of the same

court to rescind the contract under Sec.28 of the Specific Relief

Act (for short, “the Act”). That application was opposed by the

respondent. Learned Sub Judge dismissed I.A.No.194 of 2008

which is under challenge in C.R.P.No.412 of 2010. In the light of

objection raised by petitioner to the execution petition on the

ground that decree directs sale of property to the respondent and

hence sale deed could not be executed in favour of his nominee,

respondent filed application in the execution court for

amendment of the execution petition to the extent that sale deed

is to be executed in favour of respondent. That application was

allowed by the learned Sub Judge which is under challenge at the

instance of petitioner/judgment debtor in O.P(C).No.457 of 2010.

Following contentions are raised before me.

(i) Decree is one for mandatory

injunction. Executing court was not correct in

allowing amendment of the execution petition

O.P(C).No.457 of 2010 and C.R.P.No.412 of 2010
: 3 :

after three years of the decree (December 14,

2005).

(ii) Executing court was not justified in

allowing the respondent to proceed with

execution petition filed on 21-07-2006 without

respondent seeking extension of time for

deposit of the amount on the trial side.

(iii) Learned Sub Judge was not correct

in dismissing I.A.No.194 of 2008 and at any rate

without going into the question whether it was

just and equitable to permit respondent get the

sale deed executed.

2. It is contended by learned counsel for

petitioner/judgment debtor that in so far as decree is one for

mandatory injunction, period of limitation for its execution is

three years from the date of decree as provided under Article 135

of the Limitation Act and hence the application for amendment

filed after three years of the decree to execute the sale deed in

favour of respondent could not have been entertained. I stated

that the purport of amendment was to correct the prayer in the

execution petition to the effect that sale deed be executed in the

name of respondent instead of his nominee (as originally prayed

for).

3. Contention that decree is for mandatory injunction

cannot be accepted. True, the decree directs petitioner by an

O.P(C).No.457 of 2010 and C.R.P.No.412 of 2010
: 4 :

order of mandatory injunction to execute the sale deed. The copy

of decree states that the suit was for specific performance. It

leaves me in no doubt that in whatever manner relief has been

worded by the learned Sub Judge, it continued to be a suit for

specific performance. Court fee is also paid for specific

performance. Hence the contention that decree is for mandatory

injunction cannot be accepted. Even otherwise assuming that the

suit is for mandatory injunction still the argument advanced by

learned counsel cannot be accepted since the execution petition

was filed on 21-07-2006, certainly from three years of the decree

in compliance of Article 135 of the Limitation Act. What is done

by respondent after three years of the date of decree is only to

seek amendment of the execution petition to the effect that the

sale deed be executed not in the name of his nominee as

originally prayed in the execution petition but in the name of

respondent himself. That cannot be treated as an execution

petition attracting period of limitation under Article 135 of the

Limitation Act.

4. Next contention is that in so far as respondent has not

deposited sale consideration within three months from the date of

decree (December 14, 2005) it required extension of time on the

part of respondent for deposit of the amount. It is pointed out by

O.P(C).No.457 of 2010 and C.R.P.No.412 of 2010
: 5 :

learned counsel that executing court could not have extended

time even if it was requested for. It is also contended that

learned Sub Judge was not correct in dismissing I.A.No.194 of

2008 without considering whether it was just and equitable to

permit the respondent to get sale deed executed. Reliance is

placed on the decisions in Narayanan Nair Raman Nair Vs.

Govindan Nair Raman Nair (AIR 1952 Travancore-Cochin

440), Ramankutty Guptan Vs. Avara (1992(2) KLT 608) and

Anandavally Vs. Nadesan (1992(2) KLT 833). Per contra it is

contended by learned Senior Advocate appearing for respondent

that the decree did not specify that respondent had to deposit the

amount within any particular time and hence it could not be said

that there was non compliance of the decree by the respondent

so that respondent was required to move under Sec.28 of the Act

for extension of time. At any rate in the absence of any evidence

of positive default on the part of respondent to comply with the

decree, executing court was justified in allowing respondent to

proceed with execution of the decree and the trial court in

dismissing I.A.No.194 of 2008.

5. No doubt, as held by this court in Anandavally Vs.

Nadesan (supra) in a suit for specific performance plaintiff has

to show that he was always ready and willing to perform his part

O.P(C).No.457 of 2010 and C.R.P.No.412 of 2010
: 6 :

of the contract and that must extent up to the time of execution

of the sale deed. If the decree directs decree holder to perform

his duty within a time stipulated certainly it is required to be so

done and if not, he may have to seek extension of time under

Sec.28 of the Act as held in Narayanan Nair Raman Nair Vs.

Govindan Nair Raman Nair (supra). The power for extension

of time under Sec.28 of the Code is not vested with the executing

court but with the trial court. The decree does not cast any

liability on respondent to deposit balance sale consideration

within any particular time though Order XX Rule 12A of the code

of Civil Procedure required the court to specify time for deposit

of the amount. Unfortunately the decree does not say so. It

cannot therefore be said that there was any failure on the part of

respondent to deposit the amount within the stipulated time and

the court was bound to rescind the contract under Sec.28 of the

Act though, it does not mean that respondent could have slept

over the matter for any length of time and asked for extension of

time for deposit of the amount. Two decisions supports the

argument of learned Senior Advocate for respondent – Iiyas son

of Faizi & Ors. Vs. IIIrd Addl. Dist. Judge, Meerut & Anr.

(2006(3) ALJ 312)and Venkatakrishna Reddy Vs. M.

Anjappa (AIR 2009 Andhra Pradesh 179). The decree does

O.P(C).No.457 of 2010 and C.R.P.No.412 of 2010
: 7 :

not direct respondent to deposit the amount within any specified

time and hence it could not be said that there was any positive

refusal on the part of respondent to comply with the decree

which enabled petitioner to get rescission of the contract.

6. As per the decree, time provided to the petitioner to

receive the balance sale consideration and execute the sale deed

expired on 13-03-2006. There is no case or evidence that in the

meantime petitioner had done anything on his part. Instead, he

remained idle. Respondent on his part, filed E.P.No.104 of 2006

on 21-07-2006 ie, after four months of expiry of the time given to

the petitioner as per the decree. Petitioner chose to file

I.A.No.194 of 2008 only in the year, 2008 after respondent filed

execution petition on 21-07-2006 and deposited balance sale

consideration on 06-03-2007. Certainly it was to get rid of the

execution petition already launched by respondent that petitioner

chose to file I.A.No.194 of 2008 after the execution petition was

filed and deposit was made.

8. It is contended by learned counsel for petitioner that

learned Sub Judge while dismissing I.A.No.194 of 2008 has not

gone into the question whether it was just and equitable to

permit respondent to proceed with execution of the decree.

Learned counsel requested that the matter may be remitted to

O.P(C).No.457 of 2010 and C.R.P.No.412 of 2010
: 8 :

the trial court for fresh consideration.

9. A remand cannot be ordered for the mere asking.

Binding authorities on the point say that a remand must be

avoided as far as possible if on the materials on record the issue

can be determined. The decree was executable at the instance of

petitioner also. If petitioner was ready and willing to perform his

part of the contract he could have sought execution of the decree

rather than waiting for two years after filing of the execution

petition to file an application for cancellation of contract. This

court indicated in Joseph George Vs. Chacko Thomas (1992

(1) KLT 6, paragraph 10), that in the absence of positive

refusal to complete the contract, rescission of contract is not

permissible. In the absence of evidence of positive refusal or

wilful negligence of respondent in the matter executing court was

correct in permitting respondent to enjoy the fruits of the decree.

I do not find reason to interfere with the impugned order.

10. But, fact remained that respondent deposited balance

sale consideration of `.4,47,500/- in the executing court only on

06-03-2007. That means, from the expiry of the time provided to

the petitioner to get sale deed executed (13-03-2006) till 06-

03-2007 balance sale consideration was in the hands of

respondent and he was enjoying its advantage. Petitioner lost

O.P(C).No.457 of 2010 and C.R.P.No.412 of 2010
: 9 :

interest on the said amount during the said period. Having

regard to the facts and circumstances of the case I consider it

proper to direct respondent to pay interest @ 7.5% per annum

from 13-03-2006 till 06-03-2007 (date of deposit in the executing

court) on the balance sale consideration in the light of decision of

this court in Thomas E.P. Vs. K.C. Sivadasan and Ors. (2009

(3) KLJ 781).

Resultantly these petitions are dismissed but, I direct the

respondent to deposit in the executing court for payment to the

petitioner, interest @7.5% per annum on the balance sale

consideration of `.4,47,500/- from 13-03-2006 till 06-03-2007

within two months from this day failing which it will be open to

the petitioner to execute this order in the executing court as

provided under law and realise the said amount from the

respondent and his assets with cost of execution.

(THOMAS P JOSEPH, JUDGE)

Sbna/-