Delhi High Court
Shri H.S.Gambhir And Anr. vs Ms. Tripta Madan on 21 January, 2011
* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ RFA No. 351/2000
% 21st January, 2011
SHRI H.S.GAMBHIR AND ANR. ...... Appellants
Through: None.
VERSUS
MS. TRIPTA MADAN ...... Respondent
Through: None.
CORAM:
HON'BLE MR. JUSTICE VALMIKI J.MEHTA
1. Whether the Reporters of local papers may be
allowed to see the judgment?
2. To be referred to the Reporter or not?
3. Whether the judgment should be reported in the Digest?
VALMIKI J. MEHTA, J (ORAL)
1. This case is effective item no. 7 on the „regular board‟ and no one
appears for the appellant although it is 11.50 am. No one appeared for
any of the parties even on 16.11.2009 when in the interest of justice
adverse orders were deferred.
2. The challenge of this first appeal under Section 96 of the Code of
Civil Procedure, 1908 is the impugned judgment and decree dated
13.5.2000 whereby the suit of the respondent/plaintiff for recovery of the
amount paid under an agreement to sell has been decreed.
3. The facts of the case are that an agreement to sell and purchase
was entered into between the appellant as seller and the respondent as
RFA 351/2000 Page 1 of 5
buyer with respect to the flat at the first floor of the property bearing no.
323, Rajouri Garden, New Delhi.
4. The receipt cum agreement to sell is dated 10.5.1997 and the
appellants received a sum of 3,50,000/- lacs out of total consideration of
Rs.34 lacs. The case of the respondent/plaintiff was that the appellants
committed a breach of contract in failing to get the necessary permission
to sell the property and therefore the suit for recovery was filed. The
defence of the appellants/defendant was that they had approached the
respondent for further sums of money and that the respondent failed to
pay and hence committed breach of contract. It was also contended by
the appellant that there was an oral agreement along with the written
agreement for the respondent to pay a sum of Rs.7.5 lacs within a period
of 15 days of the entering into of the agreement to sell and which amount
was not paid.
5. On completion of pleadings the trial court framed the following
issues.
"Issues:
1. Is the plaintiff responsible for the breach of contract? OPD.
2. To what relief, if any, is the plaintiff entitled?"
6. While dealing with the issue no.1, the trial court has held that the
appellants were guilty of breach of contract because the appellants failed
to obtain necessary permissions from the Income Tax authorities for
selling of the property. It has also been held that there is no agreement
proved of payment of a sum of Rs.7.5 lacs within a period of 15 days of
RFA 351/2000 Page 2 of 5
the date of agreement to sell dated 10.5.1997. I may note at this stage
that in fact this plea of an oral agreement would be barred by virtue of
Sections 91 and 92 of the Indian Evidence Act, 1872. The trial court has
therefore directed the refund of the advance amount paid i.e.,
Rs.3,50,000/- along with the interest at the rate of 18% per annum
pendente lite and 6% per annum from the date of judgment.
7. The relevant discussion of the trial court is contained in paras 4 to 6
of the impugned judgment, and with which I fully agree and the same
reads as under:-
"4. Issue No.1
The agreement between the parties is proved as
PW1/1. This shows the total consideration as Rs.3,40,000/-.
It also shows that a sum of Rs.3,00,000/- was paid at the
time of execution of the receipt i.e. on 10.5.97, as earnest
money and part payment. Regarding the payment of the
balance sale consideration the agreement stipulates the
following:-
The balance sale consideration still be paid to
me/us by the said purchaser(s) or his/their
nominee (s) within a period of 40(Forty) days after
the sale permission from the competent
authority/Income Tax clearance certificate from
the concerned Income Tax Officer, is obtained by
me/us. The balance is to paid by the purchaser(s)
before Sub-Registrar, concerned Delhi at the time
of registration of the deal in the name of the said
purchaser(s) or his/their nominee (s). I/We
therefore to permission and income tax clearance
from the concerned authorities.
5. In the written statement the defendants plead that the
plaintiff is responsible for committing a breach of the
agreement because the plaintiff did not pay a sum of Rs.7.5
lac within 15 days of 10.5.97 as per oral agreement between
the parties and further as she failed despite various requests
RFA 351/2000 Page 3 of 5
and demands to give a draft copy of the proposed sale deed
to be but to the Income tax Department for getting the
N.O.C. Objection certificate u/s 230A of the Income Tax Act.
The onus is on the defendants to prove that the plaintiff
committed breach of the agreement. The defendant
defendant No.1 appears in the witness box as D.W.1.says
that he went to the plaintiff for part payment made no part
payment. Further he says that on 19.6.97 the plaintiff
informed that she had no arrangement of payment . He
further says that he asked the plaintiff to give the proposed
sale deed to be submitted with Income Tax Department, but
she did not do it. DW2 who is the defendant No.2 in the
case does not make any mention of the plaintiff‟s
responsibility to give the draft sale deed. The plaintiff
herself appears in the witness box as PW1. No question is
put to her regarding the draft sale deed.
6. The agreement between the parties is Ext. PW1/1. All
the terms and conditions of the agreement have to be found
in Ex.PW1/1. The agreement only says that the balance sale
consideration was to be paid within 40 days from the
permission to sell and income tax clearance certificate.
There is no provision in the agreement requiring the plaintiff
to make any further part payment nor is there any
requirement for the plaintiff to give the draft sale deed. The
evidence does not prove that the plaintiff was required to
give the draft sale deed or that the defendant made any
such demand. I do not understand why the defendants
themselves could not file a sale deed for obtaining
clearance. Further, if there was any such requirement on
the part of the plaintiff, the defendants could have required
the plaintiff to do so by a notice in writing."
8. I do not find any illegality or perversity in the impugned judgment
and decree. Not only were the appellants guilty of breach of contract, the
appellants are bound to refund the advance monies once the contract
falls through. In fact, even if, the contract is terminated on account of
the fault of the respondent/plaintiff, still, the appellants are bound to
refund the advance monies and which can only be forfeited, if the
appellants/plaintiff had proved that they had suffered a loss on account of
RFA 351/2000 Page 4 of 5
the value of the property falling in the meanwhile. There is no discussion
in the impugned judgment of the counsel for the appellants having
pressed this argument of the value of the property having fallen because
apparently no evidence has been led on this aspect. I have also gone
through the grounds of appeal and there is no ground urged by the
appellant that the appellants suffered loss on account fall in the value of
the property. In view of the above, I do not find any error in the impugned
judgment and decree. The appeal is therefore dismissed leaving behind
the parties to bear their own costs. Trial court record be sent back.
JANUARY 21, 2011 VALMIKI J. MEHTA, J.
ib
RFA 351/2000 Page 5 of 5