High Court Kerala High Court

Rugmani vs M.Sasikumar on 3 July, 2009

Kerala High Court
Rugmani vs M.Sasikumar on 3 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 387 of 2009()


1. RUGMANI W/O. VASUDEVAN,
                      ...  Petitioner
2. HARINARAYANAN S/O. VASUDEVAN,

                        Vs



1. M.SASIKUMAR S/O. MEENAKSHI AMMA,
                       ...       Respondent

                For Petitioner  :SRI.A.R.GANGADAS

                For Respondent  : No Appearance

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

 Dated :03/07/2009

 O R D E R
                     HARUN-UL-RASHID,J.
               ---------------------------
                    R.S.A.NO.387 OF 2009
                ---------------------------
             DATED THIS THE 3RD DAY OF JULY, 2009

                             JUDGMENT

Appellants are defendants in O.S.No.157/99 on the file

of the Sub Court, Palakkad. This appeal is directed against the

judgment and decree in A.S.No.215/2004 on the file of the Ist

Additional District Court, Palakkad. The suit was filed for

recovery of the advance amount. The trial court decreed the suit

which was confirmed in appeal. Hence this Second Appeal.

2. The defendants executed an agreement for sale

agreeing to sell an extent of 60 cents of land in Sy.No.95/6 at the

rate of Rs.9,000/- per cent. The agreement is dated 6/5/1996. An

amount of Rs.10,000/- was given as advance sale consideration.

Subsequently, Rs.25,000/- each was paid on 10/7/1996,

10/8/1996 and 8/8/1996. It is further alleged that the defendants

failed to execute the sale deed as agreed. Therefore, the plaintiff

-2-
R.S.A.No.387/2009

is not interested in applying for specific performance of the

agreement. The suit was filed stating that he is entitled for refund

of the advance sale consideration.

3. The defendants denied the contentions of the plaintiff

and prayed for dismissal of the suit stating that the plaintiff is

responsible for the breach of contract. The trial court considered

the oral evidence of PW-1 and Exts.A1 to A7, and Ext.B1. The

trial court on examination of the evidence on record, the

circumstances and probabilities, concluded that the defendants

have committed breach of Ext.A1 agreement. Therefore, the trial

court passed a decree permitting the plaintiff to realise the

amount advanced with interest at the rate of 6% per annum. The

Appellate Court also considered the very same contentions raised

by the defendants and agreed with the findings of the trial court.

The findings are arrived at purely based on evidence, facts and

circumstances and probabilities. I fully agree with the findings

entered by the court below. I find that there is no scope for

-3-
R.S.A.No.387/2009

invoking jurisdiction under Section 100 of C.P.C. No question of

law much less any substantial question of law arises for

consideration.

In the result, the appeal fails and it is accordingly

dismissed in limine.

HARUN-UL-RASHID,
Judge.

kcv.