Delhi High Court High Court

Rattan Lal (Since Deceased) Thr. … vs S.N.Bhalla & Anr. on 18 December, 2008

Delhi High Court
Rattan Lal (Since Deceased) Thr. … vs S.N.Bhalla & Anr. on 18 December, 2008
Author: Pradeep Nandrajog
i.8
*IN THE HIGH COURT OF DELHI AT NEW DELHI

%                         Date of Decision:18th December, 2008

+                              RFA 272/2004

        RATTAN LAL (since deceased)
        THR. HIS LEGAL REPRESENTATIVES          ..... Appellant
                  Through: Mr. Vinay Bhasin, Sr. Advocate with
                            Mr. Kapil Kher, Advocate

                               versus

        S.N.BHALLA & ANR.                          ..... Respondents
                 Through:      Mr. A.S.Chandhiok, Sr. Advocate with
                               Mr. Raman Kapoor, Mr. J.N.Patel,
                               Ms. Geetika Panwar and Ms. Benu
                               Sodhi, Advocates

        CORAM:
        HON'BLE MR. JUSTICE PRADEEP NANDRAJOG
        HON'BLE MR. JUSTICE J.R.MIDHA

1. Whether reporters of local papers may be allowed
   to see the judgment?

2. To be referred to the Reporter or not?

3. Whether judgment should be reported in Digest?

: PRADEEP NANDRAJOG, J. (Oral)

1. Heard learned counsel for the parties.

2. The appellant, as plaintiff, has unsuccessfully fought

a litigation, seeking specific performance of an agreement to sell

dated 8.9.1978, Ex.P-5.

3. The suit was filed on 8.3.1982, admittedly the last

date on which the suit could have been filed, for the reason, the

RFA 272/2004 Page 1 of 16
agreement in question stipulated that if within six months of its

execution the transaction could not be completed, the

agreement could be terminated.

4. The case of the appellant was that the subject

property was held by the sellers under a lease hold tenure

conveyed by DDA on account of the respondents being a

member of the Government Servants Cooperative Housing

Society and that the lease hold tenure could not be assigned

without the prior permission of DDA and that under the

agreement to sell, vide clause 2 thereof, the sellers i.e. the

respondents had to apply to DDA and other authorities to obtain

the requisite sale permission. It was pleaded that the agreed

sale consideration was Rs.5,90,000/- (Rupees Five Lac Ninety

Thousand Only) out of which Rs.50,000/- (Rupees Fifty Thousand

Only) was paid as earnest money cum part sale consideration as

recorded in the agreement to sell when the same was executed.

Alleging that the respondents did not furnish documents as

required by DDA, resulting in sale permission being not granted

and stating that the respondents could not rely upon the clause

in the agreement, being clause 9, which stipulated that if within

six months, the requisite sale permission was not obtained the

agreement would be determined and the respondents would

refund to the appellant the earnest money cum part sale
RFA 272/2004 Page 2 of 16
consideration received; stating that the appellant was always

ready and willing to pay the balance sale consideration, specific

performance of the agreement to sell was prayed for.

5. The defence projected was that the appellant had

under taken the requisite job to obtain the necessary sale

permission from DDA. It was pleaded that in any case, the exit

clause, being clause No.9 of the agreement was not hedged with

any condition and that as long as, for any reasons whatsoever,

sale permission was not granted by DDA within six months, the

agreement stood determined under the clause. It was also

pleaded that time was of the essence of the contract evidenced

by the fact that an exit clause was incorporated in the

agreement, being clause No.9. It was further asserted that on

expiry of the period of six months, no sale permission being

obtained, after determining the agreement, under cover of a

letter dated 12.3.1979, Ex.P-2, sum of Rs.50,000/- (Rupees Fifty

Thousand Only) received as earnest money was returned to the

appellant who encashed the same unconditionally and without

demur, meaning thereby, he accepted the determination of the

contract. It was further pleaded that the suit being filed on the

last date of limitation, notwithstanding suit being within

limitation, discretionary remedy of specific performance be not

RFA 272/2004 Page 3 of 16
exercised in favour of the appellant, if the appellant were to

succeed otherwise.

6. On the pleadings of the parties, five issues were

settled vide order dated 1.11.1983. An additional issue was

settled vide order dated 19.2.1991. Issues settled vide order

dated 1.11.1983 read as under:-

“1) Whether the plaintiff has been ready and willing
to perform his part of agreement dated 8 th
September, 1978?

2) Whether the defendant has committed breach of
the said agreement?

3) Whether the agreement dated 8th September,
1978 stands terminated or frustrated as alleged by
the defendant and there is no subsisting agreement
to sell?

4) Whether the plaintiff is to be granted relief of
specific performance in the facts and circumstances
of the present case?

5) Whether the agreement dated 8th September,
1978 is void for uncertainty?”

7. Additional issue settled vide order dated 19.2.1991

reads as under:-

“1. Whether the time was the essence of the
contract and whether the agreement dated 8.9.1978
was rightly terminated?”

8. Many documents were exhibited at the trial.

Most of them were documents of no use. Indeed, learned Trial

Judge has not referred to them. No reference thereto has been

RFA 272/2004 Page 4 of 16
made by learned counsel for the parties during arguments of the

appeal and hence while noting the evidence we shall note only

the relevant documents which are material for adjudication of

the controversy.

9. Ex.P-5, needless to state, the agreement to sell, is a

material document and is an admitted document between the

parties. The applicable clauses thereof being relied by the

parties are clause No.2, 8 and 9. The same reads as under:-

“2. That the Seller shall immediately apply to the
Delhi Development authority and the competent
authority under the Urban Land (Ceiling and
Regulation) act, 1976, to obtain the requisite
permission to transfer the said property to the
Purchaser and convey the said property to the
Purchaser free from all encumbrances after obtaining
the said permission and other requisite permissions
from any other body or authority.

x x x x

8. That if for any reason the Seller fails to apply for
permission to sell the said property to the Purchaser
within a period of 15 days from the date of signing
this Agreement, the Purchaser shall have the option
to determine this Agreement and in that event the
Seller shall refund the earnest money of Rs.50,000/-
(Rupees fifty thousand only) as received by him and
pay to the Purchaser damages which are assessed as
the sum of Rs.50,000/- (Rupees fifty thousand only).

9. That if the Seller applies for sale permission
within the time stipulated in clause 8 above, but does
not get it within 6 months, the Seller may determine
this Agreement and the Seller shall refund to the
Purchaser the earnest money received by him without
any damages or interest, within a period of 15 days
from the date of determination of the Agreement.”

RFA 272/2004 Page 5 of 16

10. It is apparent that the parties contemplated

finalization of the sale within six months of entering into the

agreement to sell. It is not in dispute that the respondents

promptly submitted the requisite application within 15 days of

the agreement to sell vide their request dated 12.9.1978. The

appellant applied to the Central Government Cooperative

Housing Society for being enrolled as a member because he

could not have got the lease hold rights transferred in his favour

unless he became a member of the society and for said purpose

he deposited Rs.3,000/- (Rupees Three Thousand Only) with the

society. In response to the request made to DDA for grant of

sale permission, vide Ex.PX-1, a letter dated 23/27.11.1978

addressed by DDA to the respondents, DDA sought certain

documents to be filed. The said letter was responded by the

appellant vide Ex.PX-3. The letter is undated. Two affidavits,

Ex.PW-1/5 and Ex.PW-1/6, deposed to by the respondents, with

respect to the sale permission were furnished to DDA.

11. On 7.3.1979, vide Ex.PW-1/3, DDA informed the

refusal to grant the sale permission recording therein that the

same was declined in view of the defective affidavit filed by

Sh.S.B.Bhalla, one out of the two sellers.

RFA 272/2004 Page 6 of 16

12. Immediately on receipt of Ex.PW-1/3, the respondents

sent, Ex.P-3, a telegram informing the appellant that since six

months’ time contemplated by the agreement to sell was

expiring and DDA had not granted the necessary sale

permission, the agreement stood determined and that earnest

money would be refunded and that by way of the telegram an

advance intimation was being sent that the agreement stood

determined in terms of clause 9 thereof. The telegram was

replied to by the appellant vide Ex.P-4 alleging that the

respondents were at default and could not take advantage of

their own wrong.

13. Thereafter, the respondents wrote a letter dated

8.3.1979, Ex.P-7, informing that under clause 9 of the

agreement, since six months were over and necessary sale

permission had not been obtained, the agreement stood

determined. It was stated therein that the earnest money in

sum of Rs.50,000/-(Rupees Fifty Thousand Only) would be

returned.

14. Under cover of letter dated 12.3.1979, Ex.P-2, the

sum of Rs.50,000/-(Rupees Fifty Thousand Only) was returned by

a bank draft.

15. The letter along with the bank draft was received by

the appellant on 14.3.1979. The draft was encashed on
RFA 272/2004 Page 7 of 16
15.4.1979. On 26.4.1979, vide Ex.P-1, a lawyers’ notice was

served by the appellant upon the respondents intimating that

the action of the respondents in terminating the agreement was

void and that the bank draft was being encashed under protest.

On 17.7.1980, vide Ex.D-2, the appellant applied for and

obtained refund of Rs.3,000/- (Rupees Three Thousand Only)

from the Central Government Cooperative House Building

Society and abandoned the request for being enrolled as a

member of the society.

16. In respect of the issues which were framed, in light of

the aforenoted documentary evidence, finding returned by the

learned Trial Judge pertaining to issue No.1 is that the appellant

accepted unconditionally and without demur, the return of the

earnest money sent to him vide Ex.P-2 on 12.3.1979; he

encashed the bankers’ draft on 15.4.1979 and thereafter sent

the lawyers’ notice Ex.P-1 on 26.4.1979 stating therein that the

bankers’ draft is being encashed; the fact being that the

bankers’ draft in question was encashed much prior. Finding

returned is that this evidences the acceptance of the contract

being determined.

17. From the fact that the plot of land was held by the

respondents under a lease hold tenure being members of the

Government Servants’ Cooperative House Building Society and
RFA 272/2004 Page 8 of 16
no person could acquire the perpetual lease hold rights in the

land if he was not a member of the society and that after the

respondents informed the appellant that the agreement stood

determined and returned the earnest money received which was

accepted by the appellant, he chose to obtain refund of

Rs.3,000/- (Rupees Three Thousand Only) paid by him to the

society for being enrolled as a member, learned Trial Judge has

concluded that this evidenced the intention of the appellant to

abandon his claim under the agreement to sell.

18. The conclusion drawn by the learned Trial Judge is

that afore said conduct of the appellant showed his acceptance

of the contract being terminated or to put it differently, he

abandoned the claim under the contract, meaning thereby that

he was no longer ready and willing to pursue his remedies under

the contract. Issue No.1 has been held against the appellant.

19. Pertaining to issue No.2, needless to state, the

parties debated as to who was responsible for DDA not granting

the necessary sanction. It be noted that DDA refused the

necessary sanction on account of deficiency in the documents

filed. Whereas the appellant projected the claim under clause 2

of the agreement which stipulated that the sellers had to apply

for and obtain the necessary permissions, which necessarily

included the obligation to submit the requisite documents; the
RFA 272/2004 Page 9 of 16
respondents asserted to the contrary and referred to Ex.PX-1

and the response thereto by the appellant vide Ex.PX-3, as also

the affidavits, Ex.PW-1/5 and Ex.PW-1/6.

20. The learned Trial Judge has noted that vide Ex.PX-1,

on 23/27.11.1978, DDA had required three documents to be

submitted by the sellers to process the application seeking the

necessary sale permission. Response thereto was not given by

the sellers but was given by the buyer i.e. the appellant vide

Ex.PX-3. The two affidavits deposed to by the sellers and

submitted to DDA, while seeking the necessary sale permissions,

were on a stamp paper of Rs.2/- each. The endorsement on the

stamp paper by the vendor evidences that the two stamp papers

were purchased by the buyer i.e. the appellant.

21. Conclusion drawn by the learned Trial Judge is that

the afore said evidence probablizes that the buyer i.e. the

appellant was pursuing the matter with DDA pertaining to the

sale permission to be granted by DDA for the sale to be

completed and hence was under an obligation to ensure a timely

approval being granted by DDA.

22. The finding returned by the learned Trial Judge on

issue No.2 is that the buyer i.e. the appellant was in default

which resulted in the sale permission not being granted for the

reason the relevant documents established that the appellant
RFA 272/2004 Page 10 of 16
was pursuing the matter with DDA. It has been held that if there

was any deficiency in the documents the same had to be to the

account of the appellant.

23. Issue No.3 and additional issue No.1 were decided

together. Needless to state, as a sequel to the decision

pertaining to issue No.1 and 2; with reference to clause 9 of the

agreement to sell, the learned Trial Judge has opined that on

expiry of the six months period, sale permission not being

granted, the sellers could exit the agreement. An additional

reason has been given by the learned Trial Judge to disentitle

the plaintiff to any claim, being that the suit was filed on the last

date of limitation. It has been held that the agreement to sell

giving an option clause to terminate the same if sale permission

was not received within six months, evidences the intention of

the parties to treat time as essence of the contract.

24. In view of the afore said findings pertaining to issues

No.1, 2 and 3 and additional issue No.1, needless to state, issue

No.4 had to be decided against the appellant.

25. Issue No.5 whether the agreement was void on

account of it not being recorded therein as to who would pay the

unearned increase to DDA, finding returned is that the

agreement is not void.

RFA 272/2004 Page 11 of 16

26. This finding in favour of the appellant is not in

challenge in the instant appeal as no cross objections have been

filed and hence we need not note the reasoning of the learned

Trial Judge pertaining thereto.

27. The thrust in the appeal during arguments today by

learned senior counsel for the appellant is that in the teeth of

clause 2 of the agreement to sell wherein, in writing, it is

recorded that the sellers shall obtain the necessary sale

permission from DDA, the learned Trial Judge has committed

serious irregularity by permitting parole evidence to be led and

thereafter consider the same. Counsel urges that once parties

have recorded their bargain in writing, the terms of the bargain

has to be culled out from the writing. Learned senior counsel

urges that if this be so, since sale permission was declined on

account of deficiency in the documents, the defaulting party has

to be the sellers i.e. the respondents. Learned senior counsel

urges with reference to Ex.P-1, that though written on 26.4.1979

after the bankers’ cheque refunding earnest money was

encashed (encashment being on 15.4.1979), the appellant duly

informed the respondents that the same was under protest and

hence the learned Trial Judge could not have returned a finding

that the appellant accepted the refund without demur.

Learned senior counsel urges that clause 9 of the agreement
RFA 272/2004 Page 12 of 16
could not be treated as an escape route by the defaulting party

to avoid the obligation under the agreement to sell. Learned

senior counsel further urges that the six months period would

have been over on 11.3.1978 and under no circumstances could

the contract be terminated on 8.3.1979 as was sought to be

done under cover of letter Ex.P-7.

28. We find no force in either submission made by

learned senior counsel for the appellant.

29. Suffice would it be to state that under proviso 4 to

Section 92 of the Indian Evidence Act 1872, the existence of a

distinct subsequent oral agreement to rescind or modify any

contract in writing is permissible to be shown provided the

contract is not one of an account which requires registration in

law.

30. Thus, notwithstanding clause 2 of the agreement to

sell which records that the sellers shall apply and obtain the

necessary sale permission, it was permissible for the sellers to

lead evidence of a distinct agreement to modify or rescind the

said clause.

31. The evidence of the said distinct agreement has

come in the form of Ex.PX-1, Ex.PX-3, Ex.PW-1/5 and Ex.PW-1/6.

The nature of the documents and the contours of the evidence

flowing therefrom has been noted by us while narrating the
RFA 272/2004 Page 13 of 16
evidence. Ex.PX-1 was addressed by DDA to the respondents on

23/27.11.1978 asking for certain documents to be submitted.

Response thereto was given by the appellant vide an undated

letter Ex.PX-3. This shows that the appellant was pursuing the

matter with DDA. Further, Ex.PW-1/5 and Ex.PW-1/6 show that

the stamp papers on which the affidavits were deposed by the

respondents, which affidavits were submitted to DDA to process

the application for sale permission to be granted, were

purchased by the appellant. This also evidences that it was the

appellant who was doing the needful pertaining to sale

permission being obtained.

32. Clause 9 of the agreement is not hedged with any

condition of default. Clause 9 stipulates that if within 6 months

the necessary sale permissions are not obtained, the sellers

shall have an option to refund to the purchaser the earnest

money within a period of 15 days thereof. Be that as it may, we

need not expound on the arguments advanced by learned senior

counsel for the appellant pertaining to the default liability to be

read in clause 9 for the reason we have concurred with the view

taken by the learned Trial Judge that Ex.PX-1, Ex.PX-3, Ex.PW-

1/5 and Ex.PW-1/6 evidence that the appellant was to pursue the

matter with DDA; thus, any default committed, resulting in sale

RFA 272/2004 Page 14 of 16
permission being refused has to be to the account of the

appellant.

33. Pertaining to the plea that the respondents could not

exit the agreement on 8.3.1979 as six months time was yet to

be over, suffice would it be to state that the agreement to sell is

not a statute. Principles applicable to the date when limitation

commences relatable to statutes would not apply to the

agreement. A layman would understand six months’ time to be

over reckoned with effect from 8.9.1978. So understood by a

common man, the same would be over on 8.3.1979.

34. In any case, the final parting of company was when

under Ex.P-2, sellers’ letter dated 12.3.1979, the sum of

Rs.50,000/- (Rupees Fifty Thousand Only) was refunded to the

appellant. We note that in the instant case the sale permission

was applied on 12.9.1978 and the said letter dated 12.3.1979 is

exactly six months thereafter.

35. It is not in dispute between the parties that the

necessary sale permission never came within the period of six

months envisaged under the agreement.

36. We note that under clause c of the sub-Section 1 of

Section 14 of the Specific Relief Act 1963, a contract which in its

nature is determinable is incapable of being specifically

enforced. Instant contract was capable of being determined on
RFA 272/2004 Page 15 of 16
the non-happening of an event within six months i.e. non-grant

of the necessary sale permission.

37. Before concluding we would refer to Section 20 of the

Specific Relief Act 1963. Relief of specific performance is

discretionary. In the instant case the discretion cannot be

exercised in favour of the appellant who approached the Court

on the last date of limitation i.e. three years when cause of

action accrued. It is a matter of common knowledge that in the

interregnum i.e. between 1979 till 1982 price of property rose

very sharply in Delhi. It has also not to be lost sight of that the

buyer took back Rs.50,000/- which was paid by him to the

respondents as earnest money cum part sale consideration.

38. We find no merits in the appeal.

39. The same is dismissed with costs.

PRADEEP NANDRAJOG, J.

J.R.MIDHA, J.

DECEMBER 18, 2008
mm

RFA 272/2004 Page 16 of 16