Supreme Court of India

Vimleshwar Nagappa Shet vs Noor Ahmad Sheriff And Ors on 11 May, 2011

Supreme Court of India
Vimleshwar Nagappa Shet vs Noor Ahmad Sheriff And Ors on 11 May, 2011
Author: P Sathasivam
Bench: P. Sathasivam, H.L. Gokhale
                                                                        REPORTABLE

      

                   IN THE SUPREME COURT OF INDIA


                     CIVIL APPELLATE JURISDICTION


             CIVIL APPEAL NOs. 4279-4280          OF 2011

          (Arising out of SLP (Civil) Nos. 16595-16596 of 2010





Vimaleshwar Nagappa Shet                                   .... Appellant(s)



                 Versus



Noor Ahmed Sheriff & Ors.                                    .... Respondent(s)





                               J U D G M E N T 

P. Sathasivam, J.

1)         Leave granted.



2)         These   appeals   are   directed   against   the   final   judgment 



and orders dated 03.03.2009 and 28.08.2009 of the Division

Bench of the High Court of Karnataka at Bangalore in R.F.A.

No. 52 of 2000 and Misc. Civil No. 13474 of 2009 in R.F.A. No.

52 of 2000 respectively whereby the High Court disposed of

the appeal and dismissed the application.

1

3)     Brief facts:


(a)    The  property   in  question   originally   belonged   to  one   C.S. 



Abdul Momin Sheriff and he died leaving behind his wife

Hajiba Tabsasum and Defendant Nos. 1, 2 and 4 (sons),

Defendant Nos. 5 to 7 (daughters) and Defendant No. 3, who

is the son of Late Ismail Sheriff, son of Abdul Momin Shariff.

After his demise, each of the surviving sons succeeded to an

extent of 2/11th share and each of the daughters succeeded to

1/11th share in the property. As the division in the scheduled

property was impractical, Defendant Nos. 1, 2 and 4 to 7

desired to sell the schedule property and to distribute sale

proceeds between them. On 02.05.1988, they agreed to sell

the property to one Vimaleshwar Nagappa Shet-plaintiff

(appellant herein) for a consideration of Rs.3,10,000/-,

executed agreement of sale and received advance

consideration of Rs.10,000/-. Subsequently, on 06.05.1988,

the wife of C.S Abdul Momin Sheriff died.

(b) Till 15.06.1989, the plaintiff paid a sum of

Rs.1,53,000/-, in all, on various dates. As the defendants did

not execute the sale deed, the plaintiff filed a suit for specific

2

performance being O.S. No. 91 of 1991 in the Court of the Civil

Judge at Chikmangalur. By order dated 01.10.1999, the trial

Court decreed the suit in favour of the plaintiff and directed

the defendants to execute the sale deed in terms of agreement

of sale dated 02.05.1988. Aggrieved by the said judgment and

decree of the trial Court, Defendant Nos. 2, 3 and 7 filed

appeal being R.F.A. No. 52 of 2000 before the High Court of

Karnataka at Bangalore.

(c) The High Court taking into account the submission of the

counsel for the appellants and respondents, fixed the market

value of property at Rs.300/- per sq. ft. The total area of

property is 4,655 sq. ft. (48′ x 90′), therefore, the total market

value of property would be Rs.13,96,500/-. The High Court,

by its judgment dated 03.03.2009, while holding that as

Defendant No.3 was not a party to the agreement and he

proposes to purchase the 9/11th share by paying value to the

plaintiff and the value of 9/11th share would be Rs.

11,42,590/- and the counsel for the plaintiff on the

instruction from the plaintiff agreed to the said proposal on

the condition that Defendant No.3 would pay the said amount

3

within three months, in default, the plaintiff would be entitled

to the relief of specific performance disposed of the appeal

directing defendant Nos. 1,2 and 4 to 7 to execute the sale

deed of their share to the extent of 9/11 area in the suit

property by making convenient division of the property.

(d) Thereafter, an application being Misc. Civil No 13474 of

2009 in R.F.A. No. 52 of 2000 was filed for deleting some

words from the judgment and the same was dismissed.

Challenging the judgment of the High Court in appeal and the

order made in the application, the appellant-plaintiff has filed

these appeals by way of special leave petitions before this

Court.

4) Heard Mr. S.N. Bhat, learned counsel for the appellant and

Mr. P.P. Rao, learned senior counsel for the respondents.

5) It is not in dispute that the property in question belonged

to Abdul Momin Sheriff. After his death, each of the surviving

sons succeeded to an extent of 2/11th share and each of the

daughters succeeded to 1/11th share. It is also not in dispute

that the agreement of sale was executed only by Defendant

Nos. 1, 2 and 4 to 7. The total share of Defendant Nos. 1, 2

4

and 4 to 7 is 9/11 and the share of the Defendant No. 3 who

did not join the execution of agreement of sale would be 2/11.

Inasmuch as the Defendant No. 3 was not a party to the

agreement, he is not bound by the agreement executed by

other defendants to the extent of his share.

6) From the evidence and the materials, it is clear that the

suit property is dwelling house. In that event, Section 4 of the

Partition Act, 1893 is relevant which reads as under:-

“4. Partition suit by transferee of share in dwelling-house.–

(1) Where a share of a dwelling-house belonging to an

undivided family has been transferred to a person who is not

a member of such family and such transferee sues for

partition, the court shall, if any member of the family being a

shareholder shall undertake to buy the share of such

transferee, make a valuation of such share in such manner

as it thinks fit and direct the sale of such share to such

shareholder, and may give all necessary and proper

directions in that behalf.

(2) If in any case described in sub-section (1) two or more

members of the family being such shareholders severally

undertake to buy such share, the court shall follow the

procedure prescribed by sub-section (2) of the last foregoing

section.”

In view of the above provision, Defendant No. 3 has right to

purchase to exclude the outsider who holds an equitable right

of purchase of the shares of other defendants.

5

7) It is pertinent to point out that plaintiff was aware that

Defendant No. 3 who was a minor had a share in the property

and the application made by the other defendants before the

Civil Court for appointment of Defendant No. 2 as guardian of

the said minor was not pursued and in fact it was dismissed,

consequently, his share remained unsold to the plaintiff.

8) As a matter of fact, agreement of sale dated 02.05.1988

does not refer to Defendant No. 3 at all or his share in the

property. However, in the plaint, the plaintiff clearly admitted

the share of Defendant No. 3 who was a minor and the fact

that no guardian was appointed for the minor and Defendant

No. 2 was not his natural guardian. Without Defendant No. 3

joining the other co-sharers, no agreement of sale could be

entered with the plaintiff for the entire property including the

minor’s share. Consequently, the agreement of sale covering

the entire property was void and ineffective.

9) It is settled law that Section 20 of the Specific Relief Act,

1963 confers discretionary powers. [vide: M. Meenakshi &

Ors. vs. Metadin Agarwal (2006) 7 SCC 470, Nirmala

Anand vs. Advent Corporation (P) Ltd. & Ors. (2002) 5 SCC

6

481, Parakunnan Veetill Joseph’s Son Mathrew vs.

Nedumbara Karuvila’s Son & Ors. (1987) Supp. SCC 340].

It is also well settled that the value of property escalates in

urban areas very fast and it would not be equitable to grant

specific performance after a lapse of long period of time.

10) Apart from all these material aspects before the High

Court, both parties including the plaintiff/present appellant

agreed for a reasonable market valuation. This factual

position is clear from paragraph 7 of the High Court judgment

which reads as under:-

“7. The counsel for appellants and respondents submitted

that the market value of property is Rs. 300/- per sq. ft. The

total area of property is 4,655 sq. ft. (48′ x 90′). The total

market value of property would be Rs. 13,96,500/-. The

value of 9/11th share would be Rs. 11,42,590/-. Defendant

No. 3 proposes to purchase the 9/11th share by paying value

to the plaintiff. The counsel for the plaintiffs with the

instructions from the plaintiff agreed to the said proposal on

the condition that the Defendant No. 3 should pay the said

amount within three months. In the event of default, the

plaintiff would be entitled to the relief of specific

performance. The Defendant Nos. 1, 2 and 4 to 7 shall

execute sale deed of their share to the extent of 9/11 area in

the suit property by making convenient division of the

property. Accordingly, the appeal is disposed of.”

11) The statement made by the counsel before the High Court,

as recorded in the impugned judgment and order, cannot be

7

challenged before this Court.[vide: State of Maharashtra vs.

Ramdas Shrinivas Nayak & Anr. (1982) 2 SCC 463,

Shankar K. Mandal & Ors. vs. State of Bihar & Ors.

(2003) 9 SCC 519, Roop Kumar vs. Mohan Thedani (2003) 6

SCC 595, Guruvayoor Devaswom Managing Committee &

Anr. vs. C.K. Rajan & Ors. (2003) 7 SCC 546]

12) It is also clear that the High Court has recorded in the

impugned judgment dated 03.03.2009 that the counsel agreed

with instructions from the plaintiff and reiterated this fact in

its order dated 28.08.2009 in Misc. Civil No. 13474 of 2009 in

the above-mentioned RFA while rejecting the plea of the

counsel for the appellant herein that he did not give consent

that he had no instructions from his clients A concession

made by a counsel on a question of fact is binding on the

client, but if it is on a question of law, it is not binding. [vide:

Nedunuri Kameswaramma vs Sampati Subba Rao & Anr.

(1963) 2 SCR 208, 225, B.S. Bajwa & Anr. vs. State of

Punjab & Ors. (1998) 2 SCC 523, 525-526]

8

13) As stated earlier and the reading of the impugned

judgment and order of the High Court, more particularly, para

7, which is concluding paragraph, clearly show that it is a

consent order. As per Section 96 (3) of the Civil Procedure

Code, no appeal lies from a decree passed by the court with

the consent of the parties.

14) For all these reasons, more particularly, the statement of

fact as noted in para 7 of the impugned judgment and order of

the High Court, under Article 136, generally this Court will not

interfere with the order of the High Court which has done

substantial justice.

15) Since this Court has stayed the impugned order of the

High Court while ordering of notice on 08.07.2010, Defendant

No. 3 is granted 3 months’ time from today to pay the amount

as noted in para 7 of the impugned judgment and in the event

of default, the directions of the High Court in the same para

are to be applied and implemented. Defendant Nos. 1, 2, 4 to

7 are directed to return the sum of Rs.1,53,000/- which they

have received towards sale consideration with interest at the

9

rate of 9 per cent from the date of payment within a period of

eight weeks from today to the plaintiff.

16) Accordingly, the appeals fail and the same are dismissed

with the above direction. No order as to costs.

………………………………………..J.

(P. SATHASIVAM)

………………………………………..J.

(H.L. GOKHALE)

NEW DELHI;

MAY 11, 2011.

1