High Court Kerala High Court

Murikancheri Devan vs C.O.Parukuttyiamma on 24 March, 2010

Kerala High Court
Murikancheri Devan vs C.O.Parukuttyiamma on 24 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 207 of 1998()



1. MURIKANCHERI DEVAN
                      ...  Petitioner

                        Vs

1. C.O.PARUKUTTYIAMMA
                       ...       Respondent

                For Petitioner  :SRI.P.T.ANTONY

                For Respondent  :SRI.M.V.AMARESAN

The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :24/03/2010

 O R D E R
                      HARUN-UL-RASHID, J.
                  -----------------------------------
                       A.S.No.207 of 1998 - B
                   ---------------------------------
              Dated this the 24th day of March, 2010

                          J U D G M E N T

The plaintiff in O.S.No.78 of 1994 on the file of the Sub

Court, Payyannur, is the appellant. Suit is filed for return of

money paid as advance amount. The court below dismissed the

suit with costs. Aggrieved by the same the plaintiff has preferred

the appeal. Parties are hereinafter referred to as the plaintiff and

defendant as arrayed in the suit.

2. The plaintiff and defendant are close relatives. The

defendant had executed a sale agreement on 23.3.1991 in favour

of the plaintiff whereby the defendant agreed to sell the property

comprised in R.S.No.15/2 of Kolacheri amsom Perumcheri desom

owned and possessed by her. Ext.A2 is the agreement. The

consideration fixed is Rs.875/- per cent. The total extent agreed

to be sold is 72 cents. On the date of Ext.A2 agreement the

plaintiff paid advance amount of Rs.12,000/- to the defendant.

The parties agreed that the sale deed will be registered within six

months from the date of agreement on payment of balance sale

consideration. It is the case of the plaintiff that he approached

the defendant on several occasions to get the sale deed

A.S.No.207 of 1998 – B

2

registered, but, the defendant was avoiding the performance of

the contract by some reason or other. Therefore the plaintiff

intimated the defendant that he is not insisting for the specific

performance of the agreement for sale if the advance amount

with interest thereon is repaid to him. Subsequently, the

defendant alienated the property in favour of a third person and

it is alleged that the said act of the defendant caused damages,

hardship and financial loss to the plaintiff. Therefore, the plaintiff

filed the present suit seeking to realise the advance amount of

Rs.12,000/- with interest and Rs.10,000/- as damages for the

hardship and loss caused by the defendant to the plaintiff. The

suit was filed for realisation of Rs.26,160/-.

3. In the written statement the defendant denied the

averments in the plaint. The execution of Ext.A2 agreement,

receipt of Rs.12,000/- as advance and contents of Ext.A2 are

admitted. The defendant contended that the plaintiff has not

taken any steps to get the sale deed executed; he failed to

perform his part of contract even after the expiry of the period

specified in the agreement; the defendant was always ready and

willing to perform her part of contract and ready to execute the

sale deed in favour of the plaintiff. It is also contended that the

A.S.No.207 of 1998 – B

3

plaintiff informed the defendant that he is prepared to purchase

the property only at the rate of Rs.500/- per cent and that since

the plaintiff failed to perform his part of contract, the defendant

is compelled to assign the property to a third person for a lesser

consideration and therefore she sustained Rs.25,000/- as loss.

4. The plaintiff is working in a Gulf country. At the time

of execution of the agreement and during the subsequent periods

as well, the plaintiff was in abroad. His wife is the power of

attorney holder. She was examined as PW1. One of the

witnesses to Ext.A2 agreement was examined as PW2.

Defendant was examined as DW1. The plaintiff produced Exts.A1

to A6 and on the side of the defendant Exts.B1 & B2 are marked.

5. The trial court after appreciating the oral and

documentary evidence held that the plaintiff has committed

breach of contract, and therefore he is not entitled to get back

the advance amount and damages claimed in the suit.

6. Ext.A2 is the agreement dated 23.3.1991 admittedly,

executed by the defendant in favour of the plaintiff. The

defendant agreed to sell 72 cents of land at the rate of Rs.875/-

per cent. On the date of Ext.A2 agreement, the defendant

received Rs.12,000/- from the plaintiff as advance amount. It is

A.S.No.207 of 1998 – B

4

stipulated in Ext.A2 agreement that the balance purchase price

will be paid at the time of registration of the sale deed within six

months. The plaintiff’s wife was examined on behalf of the

plaintiff. She testified before the court that her husband was

ever ready and willing to perform his part of contract and for that

he send money to her for making payments within the time fixed

by the parties. But, the execution of the sale deed was

postponed originally by the defendant stating that a partition

suit, namely, O.S.No.41 of 1991, between his family members is

pending before the 1st Additional Sub Court, Thalassery and that,

sale deed can be executed only after disposal of the said suit.

She also testified that at the time when she went along with PW2

she carried the balance sale consideration for making payment to

the defendant. She testified that at that time her husband was in

Gulf country and he had sent money for making payment. She

testified that the defendant was not willing to execute the sale

deed during that period. She further testified that she made

enquiries regarding the pendency of the suit in the Thalassery

Sub Court and she came to know that civil suit O.S.No.41 of

1991 for partition was pending at that time. After the disposal of

the suit also she approached the defendant. At that time the

A.S.No.207 of 1998 – B

5

defendant replied that she is not prepared to execute the sale

deed unless the plaintiff pay Rs.1,500/- per cent. Ext.A6 is the

certified copy of the final decree in O.S.No.41 of 1991. PW1

deposed that on enquiry, it was found that the defendant had

sold the property to a third person on 30.7.1993. Admittedly,

Ext.B1 is the copy of the letter sent by the plaintiff to the

defendant on 19.11.1992. In Ext.B1 letter the plaintiff informed

the defendant that he has no objection in selling the property to

any third person provided the defendant shall pay the advance

amount of Rs.12,000/- with interest plus Rs.10,000/- towards

loss caused to him due to non-performance on her part of the

contract. In Ext.B1 letter it is stated that during the period of

contract he had mobilized the balance sale consideration by

availing Rs.14,000/- dirhams as loan from a bank in Gulf and that

he was compelled to pay 1400 dirham towards interest to the

bank. It is also stated in Ext.B1 letter that the defendant and her

husband had cheated him by not executing the sale deed in his

favour and further stated that he do not propose to lodge any

compliant against the defendant. The wordings in Ext.B1 letter

shows that the plaintiff was convinced that the defendant is not

ready and willing to execute the sale deed at any point of time

A.S.No.207 of 1998 – B

6

either within the agreement period or thereafter and that he was

fully convinced about his idea to sell the property to a third

person. Therefore, he informed the defendant that she may

alienate the property to any third person for which he has no

objection, provided that he shall return the advance amount and

shall also compensate the loss amount caused to him. The

defendant also did not dispute the contents of the letter. But the

counsel contended that the contents of the letter shows that the

plaintiff is not ready and willing to purchase the property and in

fact he demanded the advance amount. I cannot agree with the

submissions made by the learned counsel for the defendant. In

fact the testimony of PW1 read with Ext.B1 letter show that the

defendant was not willing at any point of time to execute the sale

deed.

7. PW2 is one of the witnesses to Ext.A2 agreement. He

is a relative of both parties. He deposed before the court that he

went to the defendant’s house twice during the agreement period

and demanded the defendant to execute the sale deed. When

the defendant was examined as DW1, she also admitted that

PW2 had occasion to visit her house twice as stated by PW2. The

evidence of PWs 1 & 2 read with the attendant circumstances

A.S.No.207 of 1998 – B

7

proved that the plaintiff was ready and willing to purchase the

property during the period of contract and offered to wait till the

disposal of the partition suit as demanded by the defendant.

PW1 also testified before the court that after disposal of the civil

suit she again approached the defendant for execution of the sale

deed. But, at that point of time also, the defendant was not

prepared to execute the sale deed.

8. In Ext.B1 letter the plaintiff informed the defendant

that due to the conduct of the defendant he suffered heavy loss,

but, he is limiting his demand to the paid interest for the loan

amount he had availed from the bank.

9. I have examined the contentions raised by the parties

in the light of the evidence discussed above. According to the

defendant she sold the property to a third person at the rate of

Rs.500/- per cent. Rs.500/- is the amount shown in Ext.B2 sale

deed. The learned counsel for the plaintiff submitted that it is the

usual practice in the State that the parties never disclose the

actual amount received in the document for the purpose of

making reduced payment of stamp duty. In various cases the

Apex Court has even taken note of the practice followed by the

people. I am unable to accept the contention that the defendant

A.S.No.207 of 1998 – B

8

had suffered loss. Moreover in the written statement she had

stated that she suffered Rs.25,000/- because of the failure of the

plaintiff to execute the sale deed within time. If she suffered loss

to that extent, there is no reason why she had not preferred a

counter claim in the suit.

10. The evidence tendered by the plaintiff’s witnesses,

documentary evidence adduced by the plaintiff, preponderance of

probabilities and attendant circumstances shows that the

defendant had acted in bad faith and refused to execute the sale

deed though the plaintiff had demanded execution of sale deed

on more than one occasion. Moreover the dispute is between two

near relatives and the plaintiff was in a Gulf country throughout

the period. The facts and circumstances show that he was ever

ready and willing to purchase the property after paying the

balance sale consideration. Learned counsel for the

respondent/defendant cited the decision reported in Janki

Vashdeo v. Indus Ind Bank (2005 (2) KLT 265 SC) and

submitted that PW1 who is the power of attorney holder of the

plaintiff is not competent to testify the contentions of the plaintiff

in court and therefore her evidence cannot be relied upon. The

learned counsel also relied on the decision reported in 1999 SAR

A.S.No.207 of 1998 – B

9

(civil) 431 and contended that since the plaintiff did not enter the

witness box or presented himself for examination, the court shall

draw an adverse presumption against him invoking Section 114

of the Evidence Act. I do not think that the decisions cited by the

counsel for the respondent apply to the facts of the case. In this

case, the plaintiff was in Gulf country even at the time of

execution of Ext.A2 agreement and subsequent periods.

Transaction was made through his wife and PW2 who is a close

relative. Since the plaintiff was out of the country his wife is the

competent witness to dispose for and on behalf of him.

Moreover through out the proceedings it is the wife who was

engaged in the dealings with the defendant. She also acted as

power of attorney holder. In such circumstances, the contentions

raised by the learned counsel is without substance. The reasons

stated by the trial court for non-suiting the plaintiff cannot stand

for the reasons I have stated in the preceding paragraphs. The

learned counsel for the respondent submitted that there is no

evidence in support of the claim for damages except the plaintiff’s

interested testimony. Relying on the decision reported in

F.A.C.T Engineering Works v. Kerala Industries (2001 (3)

KLT 250) the counsel submitted that no oral evidence has been

A.S.No.207 of 1998 – B

10

adduced to show that the plaintiff suffered damages and there is

no evidence to show the actual loss suffered by the plaintiff. The

facts and circumstances I have discussed above will lead to the

irresistible conclusion that the plaintiff suffered loss. The

contents of Ext.B1 letter also support the case of the plaintiff. in

such circumstances the plaintiff is entitled to a reasonable

amount as damages. The amount of loss suffered at a moderate

estimate is fixed as Rs.5,000/-. In such circumstances the claim

of the plaintiff for the return of advance amount plus reasonable

amount towards loss is sustainable in all respects.

In the result, the judgment and decree passed by the court

below are set aside. The plaintiff is allowed to realise

Rs.21,160/- with interest at the rate of 9% per annum from the

date of suit till the date of decree and future interest at the rate

of 6% from the date of decree till realisation. Appeal is allowed

with costs throughout.

HARUN-UL-RASHID,
JUDGE.

bkn/-