High Court Kerala High Court

Narayanan Edaparambilo … vs Moideenkutty on 22 June, 2010

Kerala High Court
Narayanan Edaparambilo … vs Moideenkutty on 22 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 297 of 2010()


1. NARAYANAN EDAPARAMBILO KUPPENGOTTIL,
                      ...  Petitioner

                        Vs



1. MOIDEENKUTTY, S/O. ELAMPARAMBIL MOIDU,
                       ...       Respondent

2. ASYA, W/O. MOIDEENKUTTY,

                For Petitioner  :SRI.RAJESH SIVARAMANKUTTY

                For Respondent  :SRI.T.SETHUMADHAVAN

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :22/06/2010

 O R D E R
                            P.BHAVADASAN, J.
                      ---------------------------------
                          R.S.A.No.297 of 2010
                      ---------------------------------
                   Dated this the 22nd day of June, 2010

                                JUDGMENT

Aggrieved by the concurrent findings against defendant in

O.S.4/1999 before the Sub Court, Ottappalam he has come up in

appeal. The parties and facts are hereinafter referred to as they are

available before the trial court.

2.The defendant had entered into an agreement for sale dated

6.1.1998 to purchase the plaint schedule property. The defendant in

turn agreed to sell the plaint schedule property to the first plaintiff @

Rs.26,250/-per cent, for a total sum of Rs.7,87,500/- and since the

first plaintiff was abroad, an agreement was entered into between the

second plaintiff and the defendant. The second plaintiff paid a sum of

Rs.1,00,000/- as advance sale consideration. The balance amount of

sale consideration was to be paid within six months. The plaintiffs

were always ready and willing to perform their part of the contract.

The balance sale consideration was ready and and the matter was

informed to the defendant on several occasion. In the meanwhile the

defendant cut and removed valuable trees and other improvements

and thus reduced the value of the property thereby acting against the

terms of the agreement and interest of the plaintiffs.

3. The defendant resisted this suit. He admitted execution of

R.S.A.No.297 of 2010 2

the agreement. It was stated that he had agreed to purchase the

property for a total consideration of Rs.6,50,000/- from his brother

and an amount of Rs.50,000/- was paid in advance. The intention of

the defendant was to direct his vendor to assign the property to the

plaintiff. Since the plaintiff has not performed his part of the

agreement, the defendant was unable to perform the agreement with

his brother. As soon as the notice issued by his brother Vijayan calling

upon him to take steps for execution of sale deed demanding balance

sale consideration he informed the first plaintiff. There was no

response. So it was the plaintiffs who had committed breach of the

contract. The defendant suffered loss and he is entitled to appropriate

the amount paid by plaintiff. On the basis of these contentions he

prayed for a dismissal of the suit.

4. The trial court raised necessary issues for consideration. The

evidence consists of the testimony of PW1 and documents marked as

Exts. A1 and A2 series from the side of the plaintiffs. The defendant

had DW1 examined and Exts.B1 to B3 were marked. On a

consideration of the evidence, the trial court came to the conclusion

that the defendant had no title to the plaint schedule property and that

acts of waste has been committed in the property. Finding that

plaintiffs were justified in rescinding the contract, the suit was decreed

R.S.A.No.297 of 2010 3

directing return of the amount paid by the plaintiffs.

5. Defendant carried the matter in appeal as A.S.11/2005 before

the District Court, Palakkad. The District Court on an independent

appreciation of evidence found that the trial court was fully justified in

decreeing the suit in favour of the plaintiff and directing return of the

amount. The lower appellate court also found that failure to grant

interest on the amount decreed was not justifiable and granted

pendente lite and future interest at 6%. It is those concurrent findings

that are assailed before this court.

6. The learned counsel very vehementally contended that courts

below was not justified in coming to the conclusion that Rs.1,00,000/-

paid by plaintiff was not as earnest money but as advance amount. It

was argued that had the plaintiff paid balance consideration and got

the sale deed executed, he would have gained. Since it was the

plaintiff who was the defaulter, the defendant is not liable to return the

sum of Rs.1,00,000/- paid by the plaintiff. It was also claimed that

due to the default of the plaintiff he could not honour the agreement

with his brother and he not only lost the profits of the transaction but

also had to forfeit the sum of Rs.50,000/- paid to his brother as

advance.

7. The contentions are without any merits. Both the courts come

R.S.A.No.297 of 2010 4

to the conclusion that the default was by the defendant. The court

below found that valuable trees in the property had been cut and

removed and building pulled down. Those acts were against the terms

of contract. The lower courts came to the conclusion that plaintiff is

justified in rescinding the contract. They also found that there is no

damages suffered by the defendant. The lower courts also came to the

conclusion that there was no default on the part of plaintiff. The

defendant admitted there were valuable trees in the property which

was the subject matter of the agreement. He conceded that a lot of

trees have been cut and removed and stumps can be seen in the

property. It was those wanton acts which had reduced the value of

the property and those acts were in violation of the agreement.

Whatever that be, there is concurrent findings on fact against the

defendant . No grounds are made out to interfere in the Second

Appeal. It is not shown either that the findings are perverse or not

warranted by evidence on record. Faced with the above situation, the

appellants made a fervent plea to grant him sometime to pay off the

decree debt.

8. Sri.Sethumadhavan appearing on behalf of the respondent

submits that the property has already been brought to sale and sale

stands posted to 22.7.2010 for confirmation. The learned counsel for

R.S.A.No.297 of 2010 5

the appellant pointed out that if he is payable to the amount the sale

may be directed to be set aside.

9. The learned counsel for the appellant prayed that he may be

granted sometime to pay off the decree debt and till then the

confiscation may be deferred.

10. Considering the various aspects the appellant is given 3

months from today to pay off the decree debt and the confirmation of

sale will stand adjourned by three months. Subject to the above

condition the appeal stands dismissed.

This R.S.A is disposed of with the above observation.

P.BHAVADASAN, JUDGE

cms