High Court Punjab-Haryana High Court

Surinder Jit Singh vs Malagar Singh on 2 September, 2009

Punjab-Haryana High Court
Surinder Jit Singh vs Malagar Singh on 2 September, 2009
R.S.A.No.3650 of 2007                                       1


      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                      CHANDIGARH

                              R.S.A.No.3650 of 2007

                              Date of Decision : 02.09.2009

Surinder Jit Singh                                ...Appellant

                              Versus

Malagar Singh                                     ...Respondent


CORAM:HON'BLE MR. JUSTICE HEMANT GUPTA

1. Whether Reporters of local papers may be allowed to see the
judgment?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?

Present: Mr. I.S.Ratta, Advocate,
         for the appellants.

           Ms. Rita Kohli, Advocate,
           for the respondent.

HEMANT GUPTA, J. (ORAL)

The defendant is in second appeal aggrieved against the

judgment and decree passed by the Courts below, whereby the suit for

specific performance of an agreement to sell dated 12.6.1994, was

decreed.

The defendant-appellant entered into an agreement to sell for

his residential plot No.222, Sector 70, SAS Nagar, Mohali, after receiving

a sum of Rs.50,000/- as earnest money. The sale consideration agreed

was Rs.3,40,000/- as premium and Rs.1,50,000/- as paid up amount. The

last date for completion of the bargain was fixed on or before 15.8.1994.

At the time of agreement, the appellant had deposited Rs.60,000/- alone.

A sum of Rs.90,000/- was deposited soon after the receipt of earnest
R.S.A.No.3650 of 2007 2

money. Since, the plot was not transferred in favour of the plaintiff,

though plaintiff claims to be ready and willing to perform his part of the

contract, the present suit for permanent injunction was filed on

24.12.1994, which was later on amended to claim decree for specific

performance.

The stand of the defendant-appellant in the written statement

was that the agreement ceased to exist after 15.8.1994, as the agreement

was subject to condonation of delay in deposit of 15% of the amount and

restoration of the plot by the Department. Since, the plot was not restored

prior to 15.8.1994, the agreement stands frustrated. The defendant

communicated on 29.8.1995, 25.9.1995 and 28.5.1996 to the plaintiff that

the plot has not been restored and the agreement stands cancelled and the

plaintiff was asked to collect the money from the defendant, but the

plaintiff played hide & seek and did not receive the letters, thus, the

plaintiff is not entitled to decree for specific performance.

After considering the evidence led by the parties and Section

13 of the Specific Relief Act, 1963 (for short ‘the Act’) relied upon by the

defendant, the learned trial Court found that the condition for execution

of the agreement to sell stands fulfilled and the purchaser has a right to

get the contract make good. It has been found that admittedly the plot

stands restored. The plea of the defendant that time was essence of the

contract was not available as the lapse was on the part of the defendant,

as he failed to get the plot restored.

The learned trial Court also considered Section 20 of the Act

relied upon by the defendant to return a finding that the failure to

specifically enforce the agreement would cause unfair advantage to the
R.S.A.No.3650 of 2007 3

defendant. Consequently, the learned trial Court decreed the suit of

specific performance on payment of the remaining amount by the plaintiff

within two months of the decree.

The learned first Appellate Court dismissed the appeal filed by

the defendant-appellant. It noticed that till 15.8.1994, the appellant has

not deposited any amount over and above the payment of Rs.1,50,000/-

towards 25% of the cost of the plot. In terms of the agreement, the

appellant was to deposit 15% of the cost of plot alongwith upto date

interest and penalty, to enable him to get the possession of the plot in

question. Therefore, the appellant cannot be permitted to say that the

plaintiff is guilty of non-performance of his part of the contract. It also

found that the defendant has not produced any letters allegedly written to

the plaintiff to get the refund of Rs.50,000/-. The learned first Appellate

Court recorded that a sum of Rs.4,40,000/- was deposited by the plaintiff

within two months in terms of the judgment and decree passed by the

learned trial Court. It also recorded that the plaintiff has agreed to pay

the amount of Rs.8,78,991/- deposited by the appellant, as stated in

grounds of appeal before the first Appellate Court. The said amount was

directed by the learned first Appellate Court to be deposited within two

months of the decree of the first Appellate Court.

Before this Court, learned counsel for the appellant has

vehemently argued that the agreement to sell the plot was subject to

success of condonation. Since on or before 15.8.1994 i.e. the date of

completion of the bargain, there was no condonation, therefore, the

agreement stands frustrated.

The said argument has been considered by the learned first
R.S.A.No.3650 of 2007 4

Appellate Court and has rightly not found any favour with it. The

tentative price of the plot was Rs.6,00,000/- as per the letter of allotment

dated 3.3.1994. The appellant was to deposit 25% of the tentative price

within 30 days from the issue of the said letter. In terms of the said letter,

thus, the appellant was to deposit balance sum of Rs.90,000/- within 30

days. The balance amount was to be paid in six annual installments. The

total sale price of the plot agreed to be purchased by the plaintiff was

fixed at a profit/premium of Rs.3,40,000/- plus the paid amount of 25%

cost of the plot, amounting to Rs.1,50,000/-. The balance amount after

deducting the earnest money was to be paid by the purchaser to the seller

at the time of completion of the bargain.

The appellant was to pay 15% of the total cost alongwith upto

date interest and penalty to the Authority for getting the possession of the

plot. In terms of the agreement between the parties, it was the

responsibility of the appellant to get the plot restored having received the

earnest money and agreed to sell the plot to the plaintiff. The appellant

deposited only a sum of Rs.90,000/- without any interest and penalty

before 15.8.1994. It is the appellant, who has faulted in not making the

payment of interest and penalty to seek restoration of the plot. The

appellant cannot take benefit of his own fault. Still further, the time

cannot be said to be essence of the contract as it is not essence so in

respect of the contract of sale of immoveable property. The restoration of

the plot was not in the hands of the parties, but within the domain of

Punjab Urban Development Authority, therefore, on restoration of the

plot, the plaintiff is entitled to seek specific performance of the

agreement.

R.S.A.No.3650 of 2007 5

It may be noticed that the plaintiff has filed suit for injunction

in December, 1994, when the defendant intended to sell plot to some

other person. The letter of cancellation of the plot was received by the

appellant thereafter. The appellant has got restoration of the plot in the

year 1997 i.e. during the pendency of the suit. Therefore, the plaintiff

having sought specific performance of the agreement, the defendant

cannot be permitted to seek the frustration of the contract merely because

the plot was not restored before 15.8.1994, as the plaintiff has shown its

readiness and willingness all through.

Learned counsel for the appellant further argued that specific

performance of the agreement to sell at this stage shall cause undue

hardship to the defendant. The learned trial Court has negated the plea of

the appellant based upon Section 20 of the Act, but the appellant has not

raised any such ground in the grounds of appeal before the learned first

Appellate Court. No such argument was raised even before the learned

first Appellate Court. Before this Court, in voluminous grounds of

appeal running to 85 pages, it is not asserted by the appellant that an

argument was raised before the learned first Appellate Court that specific

performance of the agreement at this stage would cause hardship to the

appellant.

The only hardship, which is canvassed before this Court is that

the appellant has deposited more than Rs.8,78,000/- whereas the

agreement is of a payment of premium of Rs.3,40,000/- and that too on

payment of meager amount of earnest money of Rs.50,000/-. Therefore,

the execution of sale at this stage shall cause acute financial loss to the

appellant.

R.S.A.No.3650 of 2007 6

The said aspect has been taken into consideration by the

learned first Appellate Court. The entire amount deposited by the

appellant has been ordered to be deposited by the plaintiff as a condition

precedent to seek specific performance of the agreement. Even

otherwise, in terms of Explanation 1 to Section 20 of the Act, mere

inadequacy of consideration is neither an unfair advantage to the plaintiff

nor hardship to the appellant. Therefore, it cannot be said that the

agreement is causing any hardship to the appellant.

Another argument raised by the learned counsel for the

appellant that the amount of Rs.8,78,000/- was deposited by the appellant

in the year 1997, but the said amount has been ordered to be paid to the

appellant without payment of any interest.

The said argument is wholly untenable. It is plaintiff, who has

been deprived of the benefit of the agreement having paid the earnest

money in the year 1994. The appellant cannot be permitted to take

benefit of inaction in completing the bargain soon after the delay was

condoned and even when the plaintiff initiated action on the basis of

agreement in December, 1994 itself.

In view of the above, I do not find that any substantial question

of law arises for consideration by this Court in second appeal.

Dismissed.

02.09.2009                                      (HEMANT GUPTA)
Vimal                                               JUDGE