High Court Punjab-Haryana High Court

Balkar Singh vs Gurdit Singh on 23 April, 2009

Punjab-Haryana High Court
Balkar Singh vs Gurdit Singh on 23 April, 2009
R.S.A. No. 1120 of 2006                      -1-

IN THE HIGH COURT OF PUNJAB AND HARYANA AT
              CHANDIGARH


                               R.S.A. No. 1120 of 2006

                               Date of Decision : 23.4.2009


Balkar Singh

                                               ....Appellant
               Versus


Gurdit Singh

                                               ...Respondent

CORAM : HON'BLE MR.JUSTICE MAHESH GROVER
                  ....

Present : Mr.S.K.Arora, Advocate
          for the appellant.

           None for the respondent.

                   ...

MAHESH GROVER, J.

The contention of the learned counsel for the appellant is

that the learned trial Court in para 17 of its judgment has observed as

under :-

“17. In the light of above discussion, it is held that the

defendant did execute the agreement Ex.P1 and writing for

extension of time Ex.P2 and the same cannot be said to be

a forged and fabricated and fraudulent document. All these

issues are accordingly decided against the defendant and

in favour of the plaintiff.”

And despite the said observation it went on to hold that the agreement

might have been got executed from the defendant as a measure of
R.S.A. No. 1120 of 2006 -2-

security. The following reasons were detailed by the learned trial

Court for coming to the aforesaid conclusion :-

“i) Firstly, the agreement in question is not scribed

by a regular deed writer nor any such deed writer has been

produced as witness by the plaintiff;

ii) Secondly, despite having paid a sum of

Rs.1,80,000/- out of the total sale consideration of

Rs.2,80,000/-, the plaintiff did not insist upon getting the

possession of the suit land. This fact is evident as by way

of the present suit, the plaintiff has claimed the possession

of the property in dispute which means that the possession

was not delivered to him at the time of the execution of the

agreement. This further shows that there was no intention

of sale or purchase of land on the basis of the agreement

and further that it was executed only as a measure of

security for the refund of the money advanced through it;

iii) Thirdly, though the agreement was executed on

4.11.99 but the stipulated date for execution of the sale

deed was fixed a year after i.e. on 3.11.2000 which was

further extended to 27.12.2000. No explanation has been

given in the writing Ex.P2 as to why the stipulated date

was further deferred. Ordinarily, a person who has parted

with a sum of Rs.1,80,000/- on account of earnest money

would insist upon immediate execution of the sale deed

and would also insist upon at least getting the possession

of the property. This further shows that the plaintiff did
R.S.A. No. 1120 of 2006 -3-

not intend to purchase the land in question.”

It is the contended case of the appellant that when the

findings regarding the validity of the agreement to sell have been

categorically recorded, the finding thereafter regarding the same

being for security purpose was totally erroneous. The findings were

affirmed by the first Appellate Court and the alternate relief for

recovery of the amount was granted to him in the following terms :-

“In the light of my findings on the aforesaid issues, the suit

of the plaintiff is decreed in the alternative for recovery of

Rs.1,80,000/-. The plaintiff is further held entitled to interest at the

rate of 9% per annum from the date of the suit till the date of the

decree and with future interest at the rate of 6% per annum till the

realization of the decretal amount. Decree sheet be drawn accordingly

and file be consigned to the record room.”

It is now contended by the learned counsel for the

appellant that the aforesaid findings are totally perverse. The grant of

relief under Section 20 of the Specific Relief Act by exercising the

discretion has resulted in great prejudice to the appellant.

During the course of arguments, it transpires that a Regular

Second Appeal bearing No.1625 of 2006 had been filed by the

vendor and the respondent was arrayed as defendant in the suit filed

by the appellant. In that appeal, the following order was passed :-

“This is defendant’s appeal filed against the

order dated 12.12.2005 passed by Additional District

Judge, Ferozepur vide which judgment and decree of the

trial Court granting alternative relief of Rs.1,80,000/- has
R.S.A. No. 1120 of 2006 -4-

been affirmed.

Learned counsel argued that the relevant

documents are shrouded by suspicious circumstances. The

respondent being a commission agent was in a position to

get the thumb impression of the appellant on blank papers.

It is further argued that another circumstance which shows

that the documents are forged, is that the attesting

witnesses are the close relations of the respondent.

The arguments raised by learned counsel are

without any force. Admittedly, the agreement to sell has

been proved by the attesting witnesses and there is nothing

on record to show that the same has been found to be

forged. It is further argued that neither the deed writer nor

stamp vendor has been produced. This argument also

cannot be accepted, as non-examination of the above two

persons does not create any doubt in the execution of the

document.

Learned counsel lastly argued that the interest

awarded by the Courts below @ 9% per annum from the

date of suit till the date of decree, is on the higher side,

whereas, these days, all the Courts including the Apex

court have been awarding 6% per annum interest.

Accordingly, the judgments and decrees passed by the

Courts below are modified only to the extent that plaintiff

shall be entitled to interest from the date of suit till the

date of decree as well as future interest @ 6% per annum.
R.S.A. No. 1120 of 2006 -5-

Except the aforesaid modification in the rate of

interest, the appeal fails and it is dismissed in limine.”

A perusal of the aforesaid implies that the exercise of

discretion by the learned trial Court under Section 20 of the Specific

Relief Act has been affirmed with a minor modification regarding

grant of rate of interest. In this view of the matter, once the findings

which have been impugned in the present appeal have been affirmed,

the present appeal cannot be answered. It is also to be noticed that the

appellant was respondent in the aforesaid appeal. Since the findings

in the aforesaid appeal impugning this very judgment have already

been affirmed, the present appeal cannot be answered in favour of the

appellant.

Dismissed.

23.4.2009                                     (MAHESH GROVER)
                                                 JUDGE

dss