High Court Punjab-Haryana High Court

Shiv Singh & Others vs Lakha Singh & Another on 2 February, 2009

Punjab-Haryana High Court
Shiv Singh & Others vs Lakha Singh & Another on 2 February, 2009
R.S.A. No. 2020 of 1989                                               1

    IN THE PUNJAB AND HARYANA HIGH COURT AT
                CHANDIGARH


                               R.S.A. No. 2020 of 1989 (O&M)
                               Date of Decision : 2.2.2009

Shiv Singh & others

                                                           .......... Appellant
                               Versus

Lakha Singh & another
                                                           ...... Respondents

CORAM : HON'BLE MR. JUSTICE VINOD K. SHARMA

Present :   Mr. J.K. Sibal, Sr. Advocate with
            Mr. Sapan Dhir, Advocate
            for the appellants.

            Mr. R.C. Setia, Sr. Advocate with
            Mr. Anish Setia, Advocate
            for respondent No.1.

                  ****

VINOD K. SHARMA, J.

C.M. No. 1527-C of 2009

This is an application under Order 22 Rule 3 read with Section

151 C.P.C. for impleading the legal representatives of appellant No.1 i.e.

Shiv Singh, who is stated to have died during the pendency of this appeal.

It is pleaded in the application that by way of registered Will

dated 11.5.1999 the entire holding of late Sh. Shiv Singh stands bequeathed

to his wife Jaswinder Kaur and his son Parminder Singh. It is further the

case that son of appellant No.1 has died leaving behind his wife namely

Sarbjit Kaur and minor son namely Gurpreet Singh.

In view of the averments made in the application Smt.
R.S.A. No. 2020 of 1989 2

Jaswinder Kaur widow of deceased son of late Sh. Shiv Singh and Gurpreet

Singh minor son through his mother Smt. Sarbjit Kaur are ordered to be

brought on record as the legal representatives of deceased appellant No.1,

subject to all just exceptions.

The office is directed to carry out necessary correction in the

memo of parties.

R.S.A. No. 2020 of 1989

By way of this regular second appeal the defendants-appellant

have challenged the judgment and decree dated 18.7.1999 passed by the

learned lower appellate Court vide which suit filed by the plaintiffs-

respondent for specific performance of agreement stands decreed.

Plaintiff-respondent filed a suit for specific performance of the

contract dated 31.7.1981 entered into by defendant No.1. It was also

pleaded that the defendants be directed to perform the agreement and to do

all acts necessary to put the plaintiff in possession of the suit land in

performance of the said agreement to sell as owner thereof on payment of

Rs. 5625/-.

The case set up by the plaintiff was that Bakshish Singh

defendant No.1 was owner of the land in dispute and had agreed to sell the

suit land to plaintiff / respondent @ Rs. 10,000/- per killa vide agreement

dated 31.7.1981. The sale deed was agreed to be executed on or before

31.7.1984. A sum of Rs. 10,000/- was paid to Bakshish Singh defendant

No.1 at the time of execution of the agreement as earnest money. It was

pleaded that another sum of Rs. 38,500/- was entrusted with the plaintiff as

mortgage money to be paid by him to the mortgagees for redemption of suit
R.S.A. No. 2020 of 1989 3

land and the balance was agreed to be paid to the vendor at the time of

registration of sale deed.

The plaintiff-respondent No.1 claimed that he was always ready

and willing to perform his part of contract but the vendor Bakshish Singh

committed breach of contract of agreement by selling the land to defendants

No. 2 to 5 i.e. the appellants without consideration. It was claimed that

defendants No. 2 to 5 i.e. the appellants were in the know of existence of the

agreement dated 31.7.1981 executed in favour of the plaintiff and in spite of

knowledge they purchased the land in dispute without consideration and

with mala fide intention. In the alternative the plaintiff claimed a decree for

Rs. 20,000/- i.e. Rs. 10,000/- as damages and Rs. 10,000/- by way of return

of earnest money.

On notice, defendant No.1 admitted having executed the

agreement in favour of plaintiff but denied having committed the breach of

contract. The stand taken was that he had to sell the land in dispute to the

appellants because the plaintiff had no money with him and at the time of

sale he had informed the appellants about the existence of agreement with

the plaintiff. However, he denied having committed the breach of contract

and also denied his liability to pay damages to the tune of Rs. 10,000/-.

The appellant / defendants No. 2 to 5 filed written statement

claiming themselves to be bona fide purchaser for consideration without

notice of agreement to sell. It was further pleaded that Bakshish Singh

defendant No.1 had entered into an agreement to sell land measuring 8

Kanals out of Khasra No. 36R/20 to Parkash Kaur wife of Bahadur Singh

(mother of defendants No. 3 to 5) and the sale deed was agreed to be
R.S.A. No. 2020 of 1989 4

executed on or before 21.11.1983. It was claimed that the land was in

possession of Bahadur Singh, father of defendants No. 3 to 5 as mortgagee

of defendant No.1. It was claimed that agreement in favour of plaintiff

executed by Bakshish Singh was ante-dated and the same was in collusion

with the scribe and attesting witnesses. The agreement to sell between

plaintiff and defendant No.1 was said to be bogus transaction and fictitious

document. It was denied that defendant No.1 agreed to sell land to plaintiff

as claimed. The other preliminary objections were also taken.

In replication, the plaintiff reiterated his stand taken in the

plaint and denied the averments made in the written statement.

On the pleadings of the parties, the learned trial Court framed

the following issues :-

1. Whether defendant No.1 executed the alleged
agreement validly in favour of the plaintiff ? OPP

2. If issue No.1 is proved whether the agreement is
ante-dated fictitious, forged and invalid as alleged
by defendants No. 2 to 5 ? OPD

3. Whether the plaintiff has been ready and willing
to perform his part of contract ? OPP

4. Whether the plaintiff is entitled to the specific
performance of the contract or in the alternative
damages. If so how much and against whom ?
OPP

5. Whether the suit is bad for non-joinder of
necessary parties ? OPD
5-A. Whether defendants No. 2 to 5 are bona fide
purchasers for value and without notice ?OPD

6. Relief.”

R.S.A. No. 2020 of 1989 5

Though, the plaintiff led evidence in proof of execution of the

agreement and receipt of earnest money, the stand taken by the appellant-

defendants was that the execution of the agreement was not within their

knowledge and thus claimed that they were bona fide purchasers for

consideration vide sale deed Ex. D-1 to Ex. D-3.

On appreciation of evidence on record the learned trial Court

was pleased to hold that the agreement Ex.P1 was not a valid document and

was outcome of collusion between plaintiff and defendant No.1, therefore,

deserved to be discarded. The grounds for discarding the document were :-

(i) Agreement Ex.-1 seems to have been prepared with the
connivance with the plaintiff, defendant No.1, scribe and
the attesting witnesses. Baldev Raj (PW-1) was scribe of
the agreement but he failed to produce the scribe
register on the ground that the same was lost under the
debris of a room of his house which collapsed on
account of storm in the village. In his cross-examination
stand was taken that his room fell down on 1.5.1985 i.e.
the date before deposing in Court. He also showed his
inability to trace the said record from the debris.
However, the stand taken by Baldev Raj stood falsified
by the report of the Local Commissioner Ex. D-1,
wherein it was specifically mentioned that no portion of
the house of the scribe had fallen down on account of
storm. He also did not find any debris stated by the
scribe PW-1. The stand was held to be falsified in view of
the report given by the Local Commissioner, Shri
R.S.Walia, Advocate.

(ii) The attesting witnesses were said to be inimical towards
defendants No. 2 to 5. It was further observed that PW-2
Karam Singh admitted in his cross-examination that
R.S.A. No. 2020 of 1989 6

Bhajan Kaur is the widow of his brother Karnail Singh.
Although it was denied by him that Bhajan Kaur was
kidnapped by Amrik Singh. However, he could not deny
photograph mark A. It was also observed by the learned
trial Court that the cross-examination of PW-2 showed
that he usually attested documents executed by the
plaintiff or his family members. He was also witness to
the sale deed executed by Bakshish Singh, who is father
of Lakha Singh plaintiff. The other attesting witnesse
Rajbir Singh was also said to be inimical towards
defendants No. 2 to 5. He also having admitted in his
cross-examination that his deceased brother Ujagar
Singh was related to Lakha Singh plaintiff.

(iii) The agreement to sell Ex.P-1 was not executed on stamp
paper but on plain paper and no reasons were given as
to why Ex.P-1 was not written on the stamp paper in
accordance with law.

(iv) The agreement Ex. P-1 was executed on 31.7.1981 and
sale deed was agreed to be executed on or before
30.7.1984. So, the total consideration of the land to be
sold was Rs. 55,000/-, out of which Rs. 38,500/- were
said to have been entrusted with plaintiff to be given to
the mortgagee of the land in dispute for redemption of
the suit land and only a sum of rs. 5600/- ws to be given
by the plaintiff to defendant No.1 at the time of execution
of the sale deed. The Court observed that in view of this
it was not understandable as to why period of three
years from the date of execution of agreement to sell was
fixed when only Rs. 5600/- were required to be paid.

Issue No.1 was decided against the plaintiff / respondent No.1

and in view of the findings on issue No.1, issue No.2 was also decided

against the plaintiff and in favour of the defendant-appellants.
R.S.A. No. 2020 of 1989 7

In view of findings on issues No.1 & 2, the learned trial Court

held that no finding on issue No.3 was required to be given as there was no

occasion for willingness of the plaintiff / respondent to perform his part of

contract.

However, on issue No.4, the learned trial Court was pleased to

hold that plaintiff would be entitled to recover a sum of Rs. 10,000/- as

advanced to defendant No.1 at the time of execution of agreement and

another sum of Rs. 10,000/- as damages. Therefore, a decree for a sum of

Rs. 20,000/- was passed in favour of Bakshish Singh plaintiff and against

defendant No.1.

Issue No.5 was not pressed.

The learned trial Court was pleased to hold that there was no

evidence on file to prove that defendant Nos.2 to 5 had knowledge of

existence of agreement Ex. P1 at the time of sale. The learned trial Court

further held that Ex.D-1 to Ex. D-3 i.e. the sale deeds produced on record

showed that the appellant-defendants No. 3 to 5 were bona fide purchasers

for consideration.

The learned trial Court dismissed the suit against the appellant-

defendants whereas decreed the suit for recovery of Rs. 20,000/- against

defendant No.1.

Plaintiff / respondent No.1 preferred an appeal.

The learned lower appellate Court has been pleased to reverse

the finding of the learned trial Court on issues No.1 & 2.

The learned lower appellate Court held that besides admission

by defendant No.1 Ex.P1 stood proved by examining the scribe and the
R.S.A. No. 2020 of 1989 8

attesting witness. The learned Court further held that non-production of the

register and the story put up by the scribe regarding storm and falling of

room was in fact on account of his connivance with appellant-defendants as

it was the defendants / appellants who were to gain on account of non-

production of the register and not the plaintiff. The Court held that non-

production of the register, therefore, could not adversely affect the

genuineness of the agreement.

The learned lower appellate Court was pleased to hold that

issue No.1 was rightly framed in view of the admission by defendant No.1

qua the execution of agreement Ex. P-1. However, the learned lower

appellate Court held that issue No.2 could not be dependent on issue No.1

and in fact was required to be decided separately.

It is also the finding of the learned lower appellate Court that

though agreement Ex.P-1 was on unstamped paper, the deficiency was made

good on the payment of penalty as envisaged under the Indian Stamps Act

and, therefore, was a valid document which could be read in evidence. In

order to reach to this conclusion the learned lower appellate Court held that

possibility be Baldev Raj not having the stamp paper at the time of writing

of agreement could not be ruled out.

It is also the finding by the learned lower appellate Court that

there was requirement in law that the agreement to sell should invariably be

written on stamp paper and its failure would result in rejection of the

agreement.

The learned lower appellate Court was also pleased to hold that

the attesting witnesses were wrongly held to inimical to defendants No. 2 to
R.S.A. No. 2020 of 1989 9

5 as there was no evidence in support of this finding.

It is also the finding by the learned lower appellate Court that

the delay in execution of the sale deed could not be a ground to suspect the

genuineness of Ex. P-1 as the land was admittedly under mortgage which

was required to be redeemed before handing over the possession to the

vendees.

The learned lower appellate Court was also pleased to hold that

the learned trial Court wrongly discarded the attesting witnesses merely

because of relationship. The Court further held that in absence of any

criminal litigation between plaintiff and defendant No.1 it could not be

believed that there was any collusion between the parties. The decree was

also ignored being a consent decree which was obtained by filing of the suit

which proved that defendant No.1 connived with other defendants and there

was no collusion between defendant No.1 and the plaintiff. The finding on

issue No.1 was, therefore, reversed and decided in favour of the plaintiff.

Issues No.2 to 5 were decided against defendants No. 2 to 5. It

was also held by the learned lower appellate Court that the learned trial

Court decided issue No.3 wrongly as the sale deed executed in favour of the

appellants was prior to the date fixed for the execution of sale deed and the

suit was filed by the plaintiff immediately on coming to know about the sale

deed. It is also the finding of the learned lower appellate Court that the

plaintiff was to pay only Rs. 5600/- for execution of the sale deed.

The learned lower appellate Court further pleased to hold that

defendant No. 1 chose not to appear in the witness box to deny the plea of

willingness of the plaintiff to perform his part of contract rather the stand
R.S.A. No. 2020 of 1989 10

was that he was in need of money and, therefore, had to sell the land to

defendants No. 2 to 5.

The learned lower appellate Court further pleased to hold that it

was pleaded case by defendant No.1 that the appellant / defendants were

informed at the time of execution of the sale about the agreement to sell

Ex.P-1. Thus, there was no necessity for the plaintiff to prove his

willingness to perform his part of contract as the date for execution of the

sale deed was yet to arrive.

The learned lower appellate Court held under issue No.3 that

the plaintiff was willing and always willing to perform his part of contract.

The learned lower appellate Court in view of the findings,

referred to above, held that there was no ground to refuse the specific

performance of agreement Ex.P-1.

It is important to know that the learned lower appellate Court

also held that Ex. D-1 to Ex. D-3 i.e. the sale deeds in favour of the

appellants were only for 27 Kanals of land, however, no reasons were given

by the learned trial Court to decline the specific performance of agreement

to sell qua the remaining land measuring 16 Kanal-6 Marlas in view of the

admission by defendant No.1 to Ex. P-1.

The learned lower appellate Court rejected the plea of the

appellant / defendants that they were bona fide purchaser for consideration

in view of the fact that there was no prior agreement of sale in favour of the

appellants i.e. defendants No. 2 to 5. In order to reverse the finding of the

learned trial Court that the appellants were bona fide purchaser for

consideration the learned lower appellate Court placed reliance on the
R.S.A. No. 2020 of 1989 11

statement of DW-5, as in his examination-in-chief he stated that appellants

were in know of agreement Ex.P-1 as there was admission in the cross-

examination that when the sale deed was scribed Bakshish Singh was told

that agreement to sell had been executed.

The learned lower appellate Court also held that the sale deed

Ex. D-1 was executed hurriedly. The learned lower appellate Court further

pleased to held that in view of the criminal litigation pending between the

plaintiff and defendant No.1 it could easily be presumed that the appellants

were in know of the agreement in favour of the plaintiff.

The finding on issue No.5-A was also reversed. The suit for

specific performance filed by the plaintiff / respondent was, thus, ordered to

be decreed.

Mr. J.K. Sibal, learned senior counsel appearing on behalf of

the appellants raised the following substantial questions of law for

consideration by this Court in this appeal :-

1. Whether the findings recorded by the learned lower

appellate Court are vitiated being based on irrelevant

material and ignoring of relevant material ?

2. Whether the findings by the learned lower appellate

Court are perverse being outcome of misreading of

evidence on record ?

In support of the substantial questions of law the learned senior

counsel appearing on behalf of the appellants contends that the learned

lower appellate Court completely misread the evidence brought on record

especially the fact that admittedly agreement Ex.P-1 was not on stamp paper
R.S.A. No. 2020 of 1989 12

though it was said to have been scribed by a regular scribe.

It is also the contention of the learned senior counsel for the

appellant that the agreement was said to have been scribed at the house of

the scribe and, therefore, it could not be said that the possibility of stamp

paper being not available could not be ruled out is thus prima facie perverse.

The learned senior counsel appearing on behalf of the appellant also

contends that the learned trial Court wrongly held that the scribe had

connived with the appellants though he appeared as witness of the plaintiff

to prove the execution of the agreement Ex.P-1. It was for the plaintiff /

respondent to have proved the due execution of the agreement Ex.P-1 to

displace the plea of bona fide purchase for consideration as the plaintiff to

stand on his own legs and the learned trial Court was right in drawing

adverse inference for not producing a register by raising false plea which

was found to be false by positive evidence brought on record.

It is also the contention of the learned senior counsel for the

appellant that the attesting witnesses being relative were rightly not believed

by the learned trial Court. The contention of the learned senior counsel is

that even if for the sake of argument the enmity is found to be not proved

still the attesting witnesses being close relative coupled with the fact that

the agreement was on a plain paper the finding by the learned trial Court,

therefore, could not have been reversed.

It is also the contention of the learned senior counsel that the

finding of the learned lower appellate Court that because of land being

under mortgage the period of three years was fixed for execution of the sale

deed is also perverse as it is based on no positive evidence on record. There
R.S.A. No. 2020 of 1989 13

is a force in this contention as it is always open to the vendor to give

symbolic possession of the land under mortgage by executing the sale deed

and, therefore, the findings by the learned lower appellate Court that the

period of three years was justified though only meager amount of Rs. 5600/-

was left to be paid is certainly misreading of evidence and, thus, perverse.

Thus, in view of the contention raised above, the contention of

the learned senior counsel appearing on behalf of the appellant is that the

learned lower appellate Court has considered the irrelevant and inadmissible

evidence by ignoring the positive evidence on record. It is also the

contention of the learned senior counsel that the findings by the learned

lower appellate Court in reversing the well reasoned judgment of the

learned trial Court is, thus, perverse and not sustainable in law.

Mr. R.C. Setia the learned senior counsel appearing on behalf

of the plaintiff / respondent No.1, however, supported the judgment and

decree passed by the learned lower appellate Court on the contention that

though the agreement was not on stamp paper the defect was duly rectified

by paying penalty under the Indian Stamp Act and, thus, could not be

ignored in evidence. It is also the contention of the learned senior counsel

appearing on behalf of the plaintiff / respondent No.1 that the learned lower

appellate Court was justified in upholding the agreement Ex.P-1 though

attested by the close relations as the finding of the learned trial Court that

there was enmity between the parties stood belied.

The contention of the learned senior counsel for respondent No.1,

therefore, was that there was no evidence whatsoever on record to prove the

relationship of attesting witnesses with the plaintiff and, therefore, the
R.S.A. No. 2020 of 1989 14

contention of the learned counsel for the appellant that the agreement Ex.P-

1 was suspicious and not a genuine document, deserves to be rejected.

Finally, it was contended by the learned senior counsel

appearing on behalf of respondent No.1 that admittedly the sale deed in

favour of the appellants No. 2 to 5 was only for 27 Kanals and the

appellants, therefore, had no right to challenge the specific performance of

agreement qua the remaining land agreed to be sold under the agreement

Ex.P-1, in view of the admission made by defendant No.1 admitting its due

execution.

On consideration of the respective contention, I find force in

the contention raised by the learned senior counsel for the appellant. Even if

the agreement Ex.P-1 can be read into evidence in view of the admission of

its execution by defendant No.1 the vendor after the payment of penalty still

it is a strong stand to hold that the appellants were in know of the agreement

Ex.P-1. It is not explained by way of positive evidence on record as to why

the deed writer would write an agreement to sell on a plain paper. The

finding of the learned lower appellate Court, thus, that the agreement to sell

was not required to be on stamp paper is perverse on the face of it as the

agreement to sell as per the provisions of the Stamp Act is required to be

executed on a stamp paper and not on the plain paper.

The finding of the learned lower appellate Court is perverse as

in case the finding was to be sustained then where was the necessity for

forging of the agreement and imposition of penalty under the Stamp Act. It

is admitted case of the parties that the agreement Ex.P-1 was got validated

only after the filing of the suit. On the date of filing of the suit there was no
R.S.A. No. 2020 of 1989 15

admissible evidence to show that there was admissible agreement Ex.P-1

prior in time under which defendant No.1 had agreed to sell the land to the

appellants. The finding of the learned lower appellate Court also cannot be

sustained as the evidence of scribe was required to be rejected or his

connivance with the parties, even if for the sake of argument, it is admitted

that scribe had connived with the appellants still the credibility of the

witnesses was lost and if the evidence of scribe is ignored then the attesting

witnesses were admittedly relation of the plaintiff / respondent as the

specific pleadings in this regard were not denied though replication was

filed to the written statement.

This Court also finds force in the contention raised by the

learned senior counsel for the appellant that the learned lower appellate

Court wrongly held that the appellant to be not bona fide purchaser for

consideration.

In view of the findings recorded above and the evidence on

record, it can safely be said that the appellants were bona fide purchaser for

consideration and there was connivance of plaintiff with defendant No.1 in

view of the admission by defendant No.1 that at the time of execution of

sale deed the appellants were informed about the agreement to sell Ex.P-1.

Thus the admission itself was sufficient to hold that the connivance of

defendant No.1 with plaintiff as attempt was taken to disbelieve the stand of

the appellant that they were bona fide purchaser for consideration.

The substantial questions of law are answered in favour of the

appellant. Consequently, the judgment and decree passed by the learned

lower appellate Court is set aside and that of the learned trial Court is
R.S.A. No. 2020 of 1989 16

restored holding the appellant /defendants No. 2 to 5 to be bona fide

purchaser for consideration. However, in view of the admission of

defendant No.1 with regard to the agreement Ex.P-1 in favour of respondent

No.1 the suit of the plaintiff / respondent for specific performance is ordered

to be decreed qua the remaining land with plaintiff / respondent No.1 i.e. 16

Kanal-6 Marlas on payment of proportionate cost. The decree passed by the

learned Courts below, therefore, is modified and the suit of the plaintiff /

respondent No.1 is decreed only qua 16 Kanal – 6 Marlas land on payment

of proportionate sale consideration. However, the suit qua 27 Kanals is

ordered to be dismissed by holding the plaintiff appellant to be bona fide

purchaser for consideration.

Appeal partly allowed.

2.2.2009                                         ( VINOD K. SHARMA )
  'sp'                                                JUDGE