High Court Kerala High Court

V.P.Aboobacker vs Naushad.K.P on 14 January, 2011

Kerala High Court
V.P.Aboobacker vs Naushad.K.P on 14 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 732 of 1998(C)



1. V.P.ABOOBACKER
                      ...  Petitioner

                        Vs

1. NAUSHAD.K.P.
                       ...       Respondent

                For Petitioner  :SRI.A.P.CHANDRASEKHARAN (SR.)

                For Respondent  :SRI.JACOB ABRAHAM

The Hon'ble MR. Justice M.N.KRISHNAN
The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :14/01/2011

 O R D E R
          M.N.KRISHNAN & P.S.GOPINATHAN, JJ.
                     ---------------------------
                     A.S.No.732 OF 1998
                     ---------------------------
           Dated this the 14th day of January, 2010

                       J U D G M E N T

~~~~~~~~~~~

P.S.Gopinathan, J.

The plaintiff, in O.S.No.560/1994 on the file of the

Subordinate Judge, Kozhikode, is the appellant. He instituted

the above suit seeking a decree for specific performance with an

allegation that the respondent/defendant and the appellant/

plaintiff entered into an agreement for sale of the plaint

schedule properties belonging to the respondent for a

consideration at the rate of Rs.18,250/- per cent and a sum of

Rs.30,000/- was given as advance on 14.6.1994. To witness the

transaction, Ext.A1 agreement for sale was executed. As per the

terms of Ext.A1, the sale should have been materialised on or

before 11.7.1994. Alleging that the respondent/defendant didn’t

perform his part of the contract, Ext.A2 notice was caused on

16.7.1994. But, the respondent/defendant didn’t care to

execute the sale deed. With these pleadings, the appellant

instituted the suit.

A.S.No.732/1998 2

2. The respondent originally remained ex parte and the

suit was decreed ex parte on 29.6.1995. Thereafter, the

respondent filed a petition on 25.5.1996 seeking an order to set

aside the ex parte decree and that petition was allowed on

8.1.1997. Thereupon, the respondent filed a written statement

admitting the execution of Ext.A1 and stating that the

respondent was willing to execute the sale deed. But, the

appellant was not prepared as he was devoid of balance

consideration. Ext.A2 notice was caused after the date

stipulated in Ext.A1 for the execution of the sale deed. Inspite of

that, the respondent intimated the appellant about his

willingness to execute the sale deed. But the appellant was not

ready with the balance consideration and he sought for return of

the advance amount. Heeding the request of the appellant to

return the advance amount, the same was returned by two

demand drafts and a cheque dated 6.1.1995, 3.121994 and

5.1.1995 and that the amount was collected by the appellant and

thus the entire advance sale consideration was returned to the

appellant and that he is not entitled to a decree for specific

performance.

A.S.No.732/1998 3

3. After raising the issues, the parties were sent for trial.

The appellant and another were examined as PWs 1 and 2. The

respondent was examined as DW1. On the side of appellant,

Exts.A1 to A9 series were marked. On the side of the

respondent, Exts.B1 to B4 were marked. The lower court on

appraisal of the evidence, though disbelieved the case of the

defendant that he returned the advance sale consideration,

arrived at a conclusion that the appellant was not ready with the

balance sale consideration. The encashment of the demand

drafts and the cheque were found relating to some other

transaction. Consequently, the prayer for decree of specific

performance was declined. In the alternative, a decree for

realisation of the advance consideration with future interest at

the rate of 6% per annum was granted. Assailing the decree

declining the prayer for specific performance, this appeal was

preferred.

4. The appellant has now produced a copy of document

No. 802/97 of SRO, Kakodi along with I.ANo.4113/2010, seeking

an order to receive the said document as additional evidence

A.S.No.732/1998 4

under Order 41 Rule 27 read with Section 151 of the CPC. As

per the averments in the affidavit accompanying the petition, the

plaint schedule property was assigned in favour of one Musthafa

and 2 others on 10.3.1997 even before the filing of the written

statement and that the appellant was not aware of the said

document and he came to know about the same only recently

and obtained the copy. With these explanation, the copy of the

document was sought to be marked in evidence. For further

reference, the document is marked as Ext.A10. Relevancy of the

same would be considered at appropriate time.

5. Heard and perused the evidence on record as well as

the judgment impugned. As stated earlier, Ext.A1 is admitted.

The main reason stated by the trial court to decline the prayer

for specific performance is that the appellant was not ready with

the balance sale consideration. That alone is the dispute before

us. The trial court had specifically stated in paragraph 9 of the

judgment impugned that the appellant as PW1 had stated during

cross examination that he had documents to show that he had

sufficient funds to pay the balance consideration. But no bit of

A.S.No.732/1998 5

document was produced. As against the said finding, the learned

counsel for the appellant would submit that the appellant need

not be ready with the cash and it would suffice if he could

convince that he had sufficient source to procure the balance

sale consideration. As regards the source also, absolutely there

is no evidence on record. Other than the assertion of the source

to raise the balance consideration, no evidence is produced.

When a party says that he has got documents to prove the

disputed fact and fails to produce the same, it is legitimate to

answer the dispute against the party who fails to produce the

document. In this view of the matter, we find no reason to

disturb the finding of the trial court.

6. The lower court also had found fault with the

appellant for not taking steps for the execution of the ex parte

decree though it was set aside only after more than one year. As

regards that, according to the learned counsel for the appellant,

since he didn’t get the copy of the decree, he was not in a

position to take any steps for the execution of the sale. It was

also alleged that neither in the judgment nor in the decree any

A.S.No.732/1998 6

specific date was mentioned by the trial court for deposit of the

amount. In the event there was such omission in the judgment

and the appellant was in confusion, he could have sought for

clarification or review of the judgment. But not chosen to. So,

finding fault with the lower court for not specifying a date for

deposit is a lame exercise. Lack of bonafides is apparent. Having

gone through the judgment impugned and the evidence on

record, we find that the finding of the trial court that the

appellant was devoid of balance sale consideration is based upon

the evidence on record. Ext.A10 now produced in appeal being

only a document regarding the transfer of the property by

defendant, it wouldn’t enure to the benefit of the appellant to

prove his source for balance sale consideration. We find little

reason to arrive at a conclusion that the trial court erred

anywhere in appreciating the evidence to come to a conclusion

that the appellant was devoid of funds to pay the balance consideration. In

this view of the matter, we find no reason to disturb the conclusion arrived

at by the trial court.

7. Adding to the above, Ext.A10 dated 10.3.1997 would

show that more than 13 years ago the plaint schedule property

was sold to Musthafa and two others. The appellant

A.S.No.732/1998 7

had not cared to bring them on record till now. To a question

put to the learned counsel for the appellant as to whether the

appellant is aware whether the purchasers as per Ext.A10 had

effected any valuable improvements or whether a decree for

specific performance would cause hardship to the purchasers,

who had been put in possession of the properties more than 13

years back, the learned counsel has no answer. It is also not

disputed that the land value is shooting up. Even going by the

averments in the affidavit accompanying the petition

I.A.No.4113/2010 and the document produced thereon, there is

little material to come to a conclusion that the purchasers as per

the document are not bonafide purchasers. It is not disputed that

Ext.A1 agreement was not registered. So, even if the purchasers

obtain encumbrance certificate in respect of the plaint schedule

properties Ext.A1 agreement would not find a place. There is

also no whisper in the affidavit accompanying the petition that

the purchasers as per Ext.A10 were aware of Ext.A1 agreement

or the pendency of the suit at the time of the purchase or at any

time thereafter. So, it has to be presumed that the purchasers as

per Ext.A10 are bonafide purchasers. They are holding the

A.S.No.732/1998 8

properties for more than 13 years. At this long distance of time,

the dispossession of the 3rd parties would cause very hardship.

In the event they had effected valuable improvements they have

also to forgo the same for no good reason. If the appellant had

made them party array we could have heard them also. So, by

not impleading them as party array inspite of the knowledge

about the assignment in their favour about 13 years back, the

opportunity to the purchasers to defend the appeal as well as

the suit was also denied. In addition to that since the land value

is shooting up and the money value is going down in the event of

reversing the judgment and decree appealed; and a decree for

specific performance is granted, the appellant would be put to

unlawful benefit. On the other hand, the respondent as well as

the bonafide purchasers as per Ext.A10 would be put to

irreparable hardship and loss. In such circumstances, equity

also dissuades us to interfere with the judgment and decree

under challenge.

We find no reason to interfere with the judgment and

decree under challenge. The trial court was correct in granting

A.S.No.732/1998 9

a decree for realisation of the advance amount with interest.

The appeal is devoid of merit and accordingly it is dismissed.

There will be no order as to costs.

(M.N.KRISHNAN, JUDGE)

(P.S.GOPINATHAN, JUDGE)

ps