Civil Revision No. 5371 of 2008
-1-
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Revision No. 5371 of 2008
Date of decision: 05.08.2009
Rohtas Singh
....Petitioner
Versus
Desh Raj and others
....Respondents
CORAM: HON'BLE MR. JUSTICE VINOD K. SHARMA
Present: -Mr. Aman Pal, Advocate,
for the petitioner.
Mr. D.D. Bansal, Advocate,
for the respondents.
*****
VINOD K. SHARMA, J (ORAL)
This revision petition is directed against the order dated
5.8.2008 passed by the learned Courts below, on an application moved
under Order 39 Rules 1 and 2 of the Code of Civil Procedure.
The petitioner herein entered into two agreements dated
17.2.2004 with the defendant/respondents. In one of the agreements,
sale consideration fixed was Rs. 79 lac per acre, out of which Rs.18.31
lac was said to have been paid as earnest money, whereas in the
second agreement total sale consideration was Rs.22.9 lac, out of
which petitioner claimed to have paid earnest money of Rs.4.59 lac.
Parties agreed to execute the sale deed on 16.8.2004. The
parties blamed each other for not executing the sale deed on the date
fixed.
The plaintiff/petitioner filed a suit for specific performance on
4.1.2006 for enforcement of agreements to sell. The petitioner also
Civil Revision No. 5371 of 2008
-2-
moved an application under Order 39 Rules 1 and 2 of the Code of Civil
Procedure, seeking injunction against the alienation of the property by
the defendant/respondents during the pendency of the suit.
The learned Courts below have declined the application.
The learned counsel for the petitioner vehemently contends,
that the impugned order cannot be sustained, as the agreements to sell
have been admitted, and the dispute is only as to which of the party was
in fault in not executing the sale deed.
It is also the contention of the learned counsel for the
petitioner, that refusal of injunction is likely to result in multiplicity of
litigation, as third party interest would be created, which would prejudice
the petitioner.
On consideration, I find no force in the contentions raised by
the learned counsel for the petitioner. It is well settled law, that sale
during the pendency of the suit is hit by principle of lis pendens, and the
vendees would be bound by the decree, which may ultimately be
passed. It cannot be said, that the plaintiff/petitioner would suffer
irreparable loss, in case injunction was not granted.
No ground is made out to interfere with the order passed by
the learned Courts below.
However in order to settle the equalities between the parties,
it is ordered that in case defendant/respondents alienate property, they
would incorporate covenant in the sale deed, stating therein that the
land is subject-matter of litigation in civil suit.
With above observation, revision is disposed off.
(Vinod K. Sharma)
Judge
August 05, 2009
R.S.