High Court Kerala High Court

Ratnavathi vs B.Yasodha on 6 July, 2010

Kerala High Court
Ratnavathi vs B.Yasodha on 6 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA.No. 538 of 1997(E)



1. RATNAVATHI
                      ...  Petitioner

                        Vs

1. B.YASODHA
                       ...       Respondent

                For Petitioner  :SMT.SUMATHY DANDAPANI (SR.)

                For Respondent  :SRI.K.G.GOURI SANKAR RAI

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

 Dated :06/07/2010

 O R D E R
                        HARUN-UL-RASHID, J.
                         ------------------------
                         S.A.No.538 Of 1997
                          ----------------------
                 Dated this the 6th day of July, 2010.

                            J U D G M E N T

The plaintiff in O.S.No.448 of 1990 on the file of the

Additional Munsiff Court, Kasaragod, is the appellant. Suit was

filed for specific performance of an agreement for sale of the

plaint schedule property. Trial court decreed the suit. In the

appeal preferred by the defendant, the lower appellate court set

aside the decree and judgment of the trial court and dismissed

the suit. Parties are hereinafter referred to as the plaintiff and

defendant as arrayed in the suit.

2. Ext.A2 is the agreement dated 10.1.1990. The case of

the plaintiff is that the defendant had executed Ext.A2 agreement

agreeing to sell the plaint schedule property. Plaint schedule

property is having an extent of 1.67 acres. The consideration

fixed is Rs.5,000/-. At the time of execution of the agreement it

is said that the plaintiff had paid an advance consideration of

Rs.3,750/-. It is the plaintiff’s case that at the time of agreement

defendant delivered possession of the plaint schedule property to

the plaintiff and that the defendant agreed to execute the sale

S.A.No.538 Of 1997

::2::

deed within three years from the date of agreement on payment

of balance consideration.

3. The defendant denied the execution of the agreement

for sale and contended that the plaintiff and her husband

approached her and requested to sell three timber trees standing

in the plaint schedule property and Ext.A2 agreement was

executed in that connection. It is also contended that the plaint

schedule property was not delivered to the plaintiff in pursuance

of Ext.A2 agreement and that she did not receive the

consideration shown in Ext.A2.

4. Plaintiff was examined as PW1. PW2 is the attestor to

Ext.A2 agreement and PW3 is the scribe who wrote Ext.A2

agreement. Plaintiff also produced Ext.A1 assignment order

passed in favour of the defendant. Exts.A1 to A4 were marked

on the side of the plaintiff. The defendant was examined as

DW1. Exts.B1 to B3 were produced on her side.

5. The trial court appreciated the evidence tendered by

the plaintiff, her witnesses and DW1. Plaintiff testified before the

court in terms of the plaint. PW2, who is the attestor, tendered

evidence stating that the defendant executed Ext.A2 agreement

S.A.No.538 Of 1997

::3::

in favour of the plaintiff agreeing to transfer the plaint schedule

property. The plaintiff testified before the court that she was put

in possession of the plaint schedule property and that she

continue to possess and enjoy the plaint schedule property.

According to PW1 there is no timber trees in the plaint schedule

property except one mango tree and four cashew trees and that

those trees are even now existing. PW2 deposed that he is one

of the attestors to Ext.A2; he knew both parties for the last

several years; and that he had witnessed the execution of Ext.A2

agreement. PW3, the scribe, testified before the court that he

had prepared Ext.A2 and it was executed by the parties. The

trial court held that even though there is a lengthy cross-

examination of the witnesses nothing has been brought out to

discredit the deposition of PW1 to PW3 and that their evidence

are corroborated to each other in respect of execution of Ext.A1.

Trial court also found that there is no material contradiction of

evidence by PWs 1 to 3 in respect of execution of Ext.A1.

6. Admittedly, the defendant is an illiterate person. She

admitted her thump impression in Ext.A2 agreement. But

according to her it was obtained by the plaintiff in a different

S.A.No.538 Of 1997

::4::

circumstance. As DW1 she testified before the court that she

agreed to sell three timber trees situated in the plaint schedule

property to one Ram Bhatt, who is the son-in-law of the plaintiff

and in relation to that transaction she executed Ext.A2

agreement. Apart from her interested testimony the defendant

failed to adduce any supporting evidence. No witnesses were

examined to prove the different transactions alleged by her.

DW1 also admitted that she handed over Ext.A1 assignment

order to the plaintiff at the time of execution of Ext.A2

agreement.

7. The defendant contended that the consideration shown

in Ext.A2 agreement is a nominal amount; at the time of

agreement the price of the property was Rs.300/- per cent. The

written statement is silent about the value of the property. It is

not stated that the value shown in Ext.A2 agreement is

inadequate. The defendant also did not chose to adduce any

evidence in order to show that the value shown in Ext.A2

agreement is inadequate. Trial court also observed that no

independent witnesses were examined by the defendant to

corroborate the contentions raised by the defendant in her

S.A.No.538 Of 1997

::5::

written statement as well as while she was examined as DW1. In

these circumstances, the trial court decreed the suit and directed

the defendant to execute the sale deed in favour of the plaintiff.

8. The lower appellate court reversed the findings of the

trial court. The lower appellate court held that merely because

Ext.A2 contains thump impression of the defendant, it cannot be

held that the defendant has put the same after understanding the

contents. The lower appellate court observed that the plaintiff

has to prove that the defendant has affixed her thump impression

in Ext.A2 after understanding its contents properly. PW2, the

attestor and PW3, the scribe testified before the court that the

contents of Ext.A2 agreement was read over and explained to the

plaintiff and defendant in Kannada and Tulu. This fact was not

taken note of by the lower appellate court. The appellate court

also held that the evidence of PWs 1 to 3 do not inspire

confidence of the court regarding the execution of Ext.A2

agreement and regarding the affixture of thump impression on

the proper understanding of what is stated in the document. The

reasons stated for not relying on the evidence of PWs 1 to 3 and

the further conclusion that the contents of Ext.A2 was not

S.A.No.538 Of 1997

::6::

properly explained to the defendant is not supported by evidence.

It is also not correct to say that the learned Munsiff has not borne

in mind the provisions governing specific performance of

contract. The learned Sub Judge reversed the findings of the trial

court stating the above said reasons and took the view that the

defendant had not executed Ext.A2 agreement after

understanding its contentions properly and hence there was no

due execution of agreement for sale. In the facts and

circumstances discussed above, I find that the reasons and

conclusions arrived at by the learned Sub Judge cannot be

upheld.

9. Learned counsel for the defendant submitted that

Ext.A1 order of assignment contains a provision not to alienate

the property for a period of three years. He also submitted that

Ext.B1 patta contains a similar provision. The learned counsel

also brought to my notice Rule 8A of the Kerala Land Assignment

Rules which prohibits alienation for a period of three years from

the date of issuance of patta.

10. Learned counsel also submitted that the conditions

referred to in Ext.A1 assignment order was neither referred to

S.A.No.538 Of 1997

::7::

nor discussed by both the courts. The extent of property is 1.67

acres. The learned Sub Judge held that this property is sold for a

paltry consideration of Rs.5,000/-; it is highly difficult to assume

that the defendant has agreed to sell the same for a nominal

consideration of Rs.5,000/-; no centage value has been agreed

upon and no reasonable explanation has been spoken by the

plaintiff for fixation of the consideration at Rs.5,000/-. The lower

appellate court observed that even assuming that Ext.A2

agreement is lawful, specific performance has to be refused in

this case in view of the unfair advantage that would result to the

plaintiff. Learned counsel for the appellant/plaintiff submitted

that the written statement does not contain any pleadings to the

effect that the consideration shown in Ext.A2 agreement is

inadequate or is a paltry amount. According to him so long as

there is no pleading regarding the inadequacy of consideration it

is not open to the defendant to contend that Ext.A2 agreement is

not acceptable for want of sufficient consideration. Learned

counsel also submitted that the adequacy or inadequacy of

consideration cannot be a ground for refusing the relief of specific

performance.

S.A.No.538 Of 1997

::8::

11. Taking into consideration of all the facts and

circumstances which I have discussed in the preceding

paragraphs, this Court is of the view that re-appreciation of facts,

evidence and consideration of law on the points referred above is

necessary. The lower appellate court shall advert to all the

questions referred above and also other contentions, if any,

urged before it by the counsel on both sides.

In the result, the appeal is allowed. The judgment and

decree passed by the lower appellate court is set aside. The case

is remanded to the lower appellate court for fresh consideration.

The lower appellate court shall dispose of the case afresh at an

early date after issuing notice to the parties. The appellant is

entitled to refund of the court fee. There will be no order as to

costs.

HARUN-UL-RASHID,
Judge.

bkn/-