High Court Punjab-Haryana High Court

Bhalinder Singh And Others vs Narinder Singh And Others on 16 November, 2009

Punjab-Haryana High Court
Bhalinder Singh And Others vs Narinder Singh And Others on 16 November, 2009
CR No.2340 of 2009
                                                                  -1-


IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                      CR No.2340 of 2009
                                      Date of decision : 16-11-2009


Bhalinder Singh and others

                                                ....Petitioners

                             VERSUS


Narinder Singh and others

                                                ....Respondents

CORAM:- HON’BLE MR. JUSTICE SURYA KANT

Present: Mr. Gurnam Singh, Advocate,
for the petitioners.

Mr. M.L. Sarin, Senior Advocate with
Mr. Vijay Sharma, Advocate,
for respondents no.1 to 5.

SURYA KANT J.(Oral)

This revision petition is directed against the order datd

15.04.2009 passed by the Civil Judge (Junior Division) Rajpura

whereby, on agreed terms, the respondents-defendants were

directed to get the sale deed executed and registered on 30.04.2009

on receiving the balance sale consideration from the petitioner-

plaintiffs in terms of the ‘agreement to sell’ dated 1.03.2006.

The petitioner-plaintiffs have filed a suit for possession by

way of specific performance of ‘agreement to sell’ dated 1.03.2006 in

respect of agriculture land measuring 78 Bighas situated at Village

Dhindsa, Tehsil Rajpura, District Patiala. It is averred by them in the
CR No.2340 of 2009
-2-

plaint that the respondents-defendants agreed to sell the above

stated land on payment of total sale consideration of Rs.7 Crores 80

Lacs after adjusting the earnest money of Rs.1 Crore 71 Lacs

already paid to them at the time of execution of the ‘agreement to

sell’, dated 10.3.2006.

It was during the pendency of the civil suit that the trial court

passed the impugned order dated 15.04.2009 which reads as

follows:-

“Heard. Plaintiff is seeking relief by way of specific
performance of agreement to sell dated 1.3.2006 pertaining
to the suit land fully mention in the head note of plaint.
Defendant No.2 along with counsel for defendants Shri R.K.
Joshi Advocate on 19.3.2009 have made a statement which
was recorded separately to the effect that they are ready to
get the sale deed executed and registered in favour of
agreement in terms of agreement to sell dated 1.3.2006.

Under the circumstances, defendants are directed
to get the sale deed executed and registered on 30.4.2009
on receiving the balance sale consideration in terms of
agreement dated 1.3.2006. Report be awaited till 1.6.2009.”

On a plain reading of the impugned order, it is apparent that

not only the impugned order is virtually a consent order, it does not

adversely affect the petitioner-plaintiffs at all. The defendant-

respondents conceded the relief sought in the civil suit and agreed to

execute the sale deed, provided that the balance sale consideration

was paid to them. The admitted facts are that the petitioner-plaintiffs

themselves failed to arrange the sufficient funds and due to their

failure to pay the balance sale consideration, the sale deed could not
CR No.2340 of 2009
-3-

be executed or registered on 30.04.2009.

The petitioners have further sought extension of period of

six months to enable them to arrange the funds. Even that period

has also expired during the pendency of this revision petition.

In any case, unless the respondents agree, this Court, while

exercising its revisional jurisdiction cannot force the respondents,

contrary to agreed terms and conditions of contract, to extend the

period for execution of the sale deed.

No interference with the impugned order is called for.

Dismissed.

The records be sent back.




                                              (SURYA KANT)
16.11.2009                                       JUDGE
manju