R.S.A.No. 1228 of 2009 (O&M) 1
In the High Court of Punjab and Haryana at Chandigarh
R.S.A.No. 1228 of 2009 (O&M)
Date of decision: 26.11. 2009
Karamjit Singh
......Appellant
Versus
Joginder Singh and others
.......Respondents
CORAM: HON'BLE MRS. JUSTICE SABINA
Present: Mr.Avnish Mittal, Advocate,
for the appellant.
****
SABINA, J.
Plaintiff Karamjit Singh filed a suit for possession by way
of specific performance of agreement to sell dated 29.12.1995,
which was partly decreed by the Civil Judge (Jr.Divn.), Jagadhari
vide judgment and decree dated 16.12.2005. In appeal, filed by the
plaintiff, the said judgment and decree were upheld by the
Additional District Judge, Yamuna Nagar at Jagadhari vide judgment
and decree dated 19.1.2009. Hence, the present appeal by the
plaintiff.
R.S.A.No. 1228 of 2009 (O&M) 2
Brief facts of the case, as noticed by the lower appellate
Court in para Nos. 2 to 5 of its judgment, are as under:-
“2. The appellant/plaintiff (hereinafter referred to
as the plaintiff) brought a suit for possession by way of
specific performance with material averments that vide
agreement to sell dated 29.12.95, defendant no.1 owner
of the suit land (as detailed in head note of the plaint)
agreed to sell his 1/3 share i.e. 36K-10M for total sale
consideration of Rs.3,20,000/- and received Rs. One lakh
as earnest money under the agreement to sell vide
receipt of even date. The date fixed for execution and
registration of sale deed was 20.7.1996.
3. The plaintiff further averred that respondent no.1
disclosed to him at the time of execution of the agreement
to sell that the land is under mortgage with defendants
no.2 to 5 and he would get the land redeemed before
execution and registration of sale deed, in case he fails to
redeem the land before stipulated date, he would leave
the mortgage amount with the plaintiff. The plaintiff
averred that the agreement to sell contains usual terms
and conditions as regard to the penal clause of forfeiture
of earnest money and payment of double amount and
enforcement of specific performance of agreement to sell
in case of default of either of the party.
R.S.A.No. 1228 of 2009 (O&M) 3
4. The plaintiff further averred that he
disclosed the agreement to sell to defendants
no.2 to 4 by visiting their village Lalheri Kalan in
the first week of February, 1996 and also showed
them the agreement to sell which was read by
defendants no.2 to 4 and also enquired about if
defendant no.1 had approached them for
redeeming the land and assured them that the
land would be soon redeemed. The plaintiff
further pleaded that defendant no.1 did not fulfill
his obligation under the contract and he did not
appear before the Sub-Registrar Chhachhrauli on
due date as agreed upon between the parties for
execution and registration of the sale deed. He
marked his presence in the office of Sub
Registrar on 19.7.1996 already with the money as
20.7.1996 was Saturday, a holiday. The plaintiff
stated that he has always been willing to perform
his part to contract and also met the defendant
no.1 in first week of February, 1996 and tendered
the entire balance sale consideration and the
amount for purchased of the stamp papers and
other miscellaneous expenses for execution and
registration of the sale deed but defendant no.1
R.S.A.No. 1228 of 2009 (O&M) 4put off the matter by pleading that the time fixed
for execution and registration of the sale deed is
quite for away and that the land has not been
redeemed by him so far. The plaintiff further
pleaded that on 20.7.96 he approached the
defendant no.1 and asked him to fulfill his part of
contract but he was astonished to know that
defendant no.1 had secretly sold the entire land
alongwith other land to defendants no.2 to 4 by
means of two sale deed dated 15.2.96 and
25.6.96. The plaintiff further pleaded that
defendants no.2 to 4 have sold the land to
defendant no.6 vide sale deed dated 4.9.96 in
order to defeat his right in the suit land. The
plaintiff stated that he was is still ready and willing
to perform his part of contract and pleaded that
defendants be asked to honour the agreement to
sell. He also challenged the sale deeds in
question as illegal, null and void and not binding
upon his rights. He stated that the defendants
have knowledge of the agreement to sell in
question and thus, prayed that he be granted a
decree for possession of the suit land by specific
performance of the agreement to sell dated
R.S.A.No. 1228 of 2009 (O&M) 529.12.95, as prayed for by him.
5. The respondents/defendants no.1 & 5
(hereinafter referred to as the defendants no.1 &
5) did not contest the suit and were preceded
against exparte.
6. Respondents/defendants No.2 and 4
(hereinafter referred to as defendants No.2 & 4)
filed their joint written statement and resisted the
suit of the plaintiff by taking preliminary objections
interalia as to the maintainability of the suit being
bad on account of mis-joinder of necessary
parties and that the defendants are bonafide
purchasers of the suit land for valuable
consideration and are being protected by law.
The plaintiff is estopped from filing the present
suit by his own act and conduct.
On merits, the defendants denied the execution of
the agreement to sell dated 29.12.95 between the
plaintiff and defendant no.1 and pleaded that the
agreement in question is forged document, which
has been prepared in collusion with the plaintiffs
and defendant no.1 being close relative and as
such not binding upon their rights. However, they
admitted that the suit land was under mortgage
R.S.A.No. 1228 of 2009 (O&M) 6for Rs.1,99,000/- with them. They pleaded that
the plaintiff actively participated in the execution
of the sale deed regarding the suit land, which
has been executed by defendant no.1 in their
favour for valuable consideration. They pleaded
that the sale deeds dated 15.2.96 and 25.6.96
executed in their favour by defendant no.1 are
valid and binding upon the plaintiff. They also
admitted that they sold the land to defendant no.6
as they had every right to sell the same being
bonafide purchasers for valuable consideration.
With these broads averments, they pleaded to
dismiss the suit.
7. Respondent/defendant no.6 (hereinafter
referred to as defendant no.6) filed a separate
written statement and pleaded that he purchased
the suit land from defendants no.2 to 4 for
valuable consideration and as such has become
rightful owner of the land in question, being
bonafide purchaser. All the facts mentioned in the
plaint were denied for want of knowledge and
pleaded that the plaintiff has not come in the
court with clean hands and as such has no locus
standi to file the present suit. With the aforesaid
R.S.A.No. 1228 of 2009 (O&M) 7broad averments, he pleaded to dismiss the suit
of the plaintiff.”
On the pleadings of the parties, following issues
were framed by the trial Court:-
1. Whether the plaintiff is entitled for possession
of the suit land by way of specific performance of
agreement dated 29.12.95 as prayed for ? OPP
2. Whether the suit is not maintainable ? OPD
3. Whether the suit is bad for mis-joinder of
necessary parties?OPD
4. Whether the defendants are bonafide
purchaser of the suit land for valuable consideration,
if so its effect ? OPD
5. Whether the plaintiff is estopped from filing the
present suit by his own act and conduct ? OPD
6. Whether the agreement dated 29.12.95 is
forged document? OPD
7. Relief.
After hearing learned counsel for the appellant, I am of
the opinion that the present appeal deserves to be dismissed.
Plaintiff had filed a suit for specific performance of
agreement to sell dated 29.12.1995. The Courts below have
decreed the suit of the plaintiff-appellant for recovery of double the
earnest money. The relief for specific performance of agreement to
R.S.A.No. 1228 of 2009 (O&M) 8
sell was declined on the ground that defendants No. 2 to 5 were
bona fide purchasers for consideration. The point in issue for
consideration in the present appeal is only to the limited extent as to
whether defendants No.2 to 6 were bona fide purchasers in
consideration. Although DW-1 Vinod Kumar had not appeared for
cross-examination but in a suit filed by defendant No.1 against
defendant Nos. 2 to 4, defendant No.1 had challenged the sale
deeds executed by him in favour of defendants No.2 to 4. The
property in question was already mortgaged with defendants No.2 to
5 for a sum of Rs.1,99,000/- vide mortgage deed dated 18.8.1994.
The possession of the suit property was already with the said
defendants. In these circumstances, the Courts below rightly held
that the defendants, who were already in possession of the suit
property as mortgagees, had no notice of the agreement to sell
executed by defendant No.1 in favour of the plaintiff and
consequently, they were bona fide purchasers for consideration.
No substantial question of law arises in this regular
second appeal. Accordingly, the same is dismissed.
(SABINA)
JUDGE
November 26, 2009
anita