High Court Karnataka High Court

Chandrashekar Hanamappa Kulali vs Bhimappa Giriyappa Magi on 9 January, 2009

Karnataka High Court
Chandrashekar Hanamappa Kulali vs Bhimappa Giriyappa Magi on 9 January, 2009
Author: K.Ramanna
 

 

IN ME HIGH czoum OF' KARNATAKA AT BA}'»3C~§A: '

BA'TEi") THIS THE 9111 1:)AY.0;*=_iAN1'3é;:é'Y;+J?:?:Qé9V'_'_;_  

13E:mRi'«:   V   i Q
THE-H()N'BLI3 n4R;§.j:t1:§;frx(:;E'-;{_ RAMI:$N'§'{E:v  
REGULAR sgcogvp A153-EAL'. 30. E  ) @f2Q§:2 .
BETWEEN: V  é  
C-handra$hekaIVHanama;$.p»§:1   _' '
Major, occ: se1"vi¢§:.& :;grijc1:;Etu;xx3"*v  V' V:
R/:3 Somgaon?  :_    Appflnant
 """    Adv.)
Bhimapfiaé   '

Magar. <x::<:: agriculture
R,'Ii--.:) Yadahalii,"  _

"  A Evi1a,gi..*§'aluN1; " """   Responaent

(By Sxi Rajcndra C Dcsai, Adv)

 Aiapem is filcd under Section 100 cm against the
jmiglricnt  and decree dated 6-10~2001 passed in
R.A.~~N'.;_40/1994 on the file of the PrI.Civi1 Juégc (S1293),

=  .. damkhandi dismissing the appeal and mociiiying the
 V judgment and decrm: dated 26-27199'! passed in
 V (}.--'3.No.195/ 1991 on the file of Pri.M1m.siff, Mudhol.

This appeal having been heard and msmvcd for onrlcrs,

" coming on far prams-uncemant this ciay, the Court éclivercd

the following:

 



JUDGMEHT

The appfiilantf plainéfi'  

 

appeal chaflenging the lagalfity  conr;é:i::;§:$s; 'thc * L.

jucigmcm and decree  Why the
principal Munsifi; Mu«§fheL /1'§ 9§1V, which has
been C(I)!1fiI'!}3.€d by   {Sr D131 at

Jamakhandi;1~:::fi§L;i3x.N§._.4{;f-i§9é'§i;£u:d.__é5éV1ew2001.
2. V.  the parties will be
rcfc1'{i:"d"Vt0A..:i}§'2    to than; before the trial
V _ 2 3.:I' 3:z§t the (2.336 in a nutshell am that; the

  1=:i;;ed._t.:m suit against the defendant betbm the:

V   for the relief of specific perfarmmlcc: of the

" ég:ée1:§1c:4ii:_ éf $a!e/ Ex. P11 and that other aiiicd relief. 11: is the

cfisa éif piaintifi" that, defendant is the owner of the suit

" .. " pm £5.43 mcasming 50* x 68', out ofnon agricultural iand

 NOJSS4 :31' Mudhol and that has had agreed to $611 the

 same to the plaixztjfi for Rs.18,400/-- and aemrciingty he

cntsmd into agrccment of sale] EXP. 1, dated (}9~04--199() by

\ K



receiving earnest money of Rs.i2,0{)0/--; further 

also paid defendant Rs.3,00(}{- on :6-Q4§V_i'~:29G.A_T.:'o§;:  

balance saie conéxidcrafion amoufiit  

rc<:<:ipt./ Ex. 13.2; that piamfiff _aské&--. A §cfcnda:z3'::A  " e§:'::~'cii;t'é'*. 

rcgistcretd salt deed in his faéofiif aft:::rV t;i:g:'VViV$a1ancc V'

amount of Rs.13,400}§ a;1d «<'3f"'ti3'é  suit plat
to him; that the dcfend.§;:j:."gfay$d:' one ytarg that
during the Mglfy"   §R: i§:ndant to execute
mgistemd    hence hr: issued the
1awye;'$"r;3£§§;%;] ;.és;.;r3.3; f;'tg§:ctd'a-(£1991 calling upon the
dcibnziant  to'  deed by rttcciving balance

conskieréitiqix .  but dctlttndant gave false

 V. «_ rt:_§:}is;f/ EX.¥?.4;  is reacly and willing ta perform his part

~ lfiffllc under Ex. P. 1. Benet: he flied the suit.

'   befarc the trial court dtibiidant filgd

 étaiement and contcsttd the suit admitting £13.:

 zzccufifin {:35 the agcemtzntj Elx.P.1 ami the receipt of

 aalc consideration of Rs.5,(}(}0/~, but contended

' " -' t11at time was the csscnce of contract and that as per the



ag~e::me11t;'Ex.P. I the piaintifi' ought to  

deed on er beibre 31«o5--199o; teat the-~p}a§§1fif§'fvvas  » 

ready and Wiiing to perform his 1*-ii'§«.3.*:_e1'ie '

ferfeited the advance amount-and the 'agree.men$.»camc5_;- td be ;

cancelled and he is not  to 2e1'x:%i';;   the said'

ag:neeme11t{Ex.P. 1.  iigeisv. 'dismiss the suit of
fl}ep]a1_nfifi_ ' _ '  » .'  _ '\

5. Q.a§~.¢pe'::_§g_s:s p1§zé;;i£3;§}§1' the parties the trial
courf;   plaintiff in support of his
__P;W. 1 and got examined two mare
Wimese  marked documents Ex. P. 1 tr:

4', :01'; e.¥::ehélf  elefendant, vdefendant himself examined

   1 and also examined one more Witness as

I     court after considering the material evidence

Apiacegfl'  it though rejected the prayer of the plaintiff for

 AA speeiiie perfismnance ofagreenaex1t/Ex.P.'1, deemed the suit

  "Q1fl%he plaintjfi" directing the defendant to repay the ativaznee

saie czonsideratiém amount of Rs.5,Q0O[« with intexest at

12%: 13.3. Being aggrieved by the said judgment and decree,

N



essence of contract the suit of the plainfifi ought 

bccn decreed, instead dismissal of the prayer Qi"  

for specific pcrfoxmance, which __is,    " "

illsgal. Hence it is praycci to allow file -!»;§sisi_é

the judgment and decree  by th<é'   1

111111 the rciicf of spmific Vgf  1.

'2'. Hcazrd the  H  for both the
parfics and pcrustd   question of
3311:? that aziséisé   isfi

1    committed crmr in
  performance of the

'r;0nt'1'act <s3ii:' that the piaintrifi was not rcady

axiii wflling   part of tzonuact md the time

. "WES hit:-agile' essscizcébf the contract 'E'

 .1§§Ei*z1;ittz=:dl§',"Asuit property belongs to defendant and

I  :V};;f:_ fifitcregi  agmcmcnf: of sale with the plaintifi" for a

fatal §={)§3$§{1é1'afiGn of Rs.18,4()0/-- and agreement Ex.P.i.

 AA(iatc€1-{§«V9--{}4--199O came to ht: executed by him by receiving

  anréxdvanca amount of Rs.2,000/--, furt.l1t:z" he also mccivcd

" jfmm the plaintiff Rs.3,000[--- out of balance sale

 



u:

consflezation and executed zeceiptf Ex.P.2 da11:d; "2.6-()4-

1990. According to defend:-;:nt time was 'pf

contact and that sale shoulci be campleted   

05-4.990

, but the plainfifi failed r5″g’eu;h;:

that period inspite of repeated

the ciefeneiant as such”‘i.ge* was in urgent need
of money for son, forfei-‘fed
the a€iva1_3e§–.. agreement} Ex.P.1.
On tfie immediately after a
monij; of agreement/Ex.P.1 he
along defendant anci requested him to

exectlie saie his favour, after receiving the balance

‘A « c:EeLi3a.*;:f{£ie:;2ation”e’1z1ount,’i’3ut the defendant himseif prayed

1 accaztiingly he Waited for one year and

flieregfteeiseued legal notice dated 3195-1991 calling upon

n the to execute the 531:: deed in his favour. In support

‘(If case apart from his oral evidence he piaccd on record

Héthe orai evidence of P.W’s.2 ané 3, but their evidence izs :31″ net

much consequence in the absence of any documentary

evidence: to this efihct, there was no endorsement “rm

EXP. 1 for cxtcntiing the time by defendant by V” 2

Moreover, P.W.2 is said to he the vreiative of _mV:£ci V’ ‘

32:5 said to be the friend of FEW. Jvcvifi-:’.§ §1e:r’;

approaching the dcfcndant’»Ta_f’his to’ V L’

each other, accozfiing fig P.Wf2..fi}fi1¢:n”‘«.thcy. fiiiet._t.h;:i§¢ia:tfc11dant
at his house ht: was :s§hc;’cas accoxtiing to
P.W.3 thcrc wage .SCVtSf?£73:E’.’fi).{i’ house at that
time. zaaigi c2§§¢2§sQ¢$[ii.5¢ come: identity of
the Q they have showed
4’+7.g11v:3»1*é%z:1:c:«:_¢_: and willingness of the plaintifl’
to get Afhajsalc’ ‘iiétvour, aiso they have not stated

any:3_e 0f’-

plainiifi”, a bare statcmggat byé§11{Ti:VI;i§V;§vit11c:5scs
that defandant rcfa1sv2.é’c%fl’ ‘:$”és_I;:’ deed, Without
as-ssifiing any If really the
wags. part of contract
and if for to exttcutc
the sa?.:§ :p the piaintifi” caught to haw:
got cfihct an the said agmxtmcnt

Exf; 2 pr he§£ve :E;ss:1¢d legal notice to the defendant

” forward to execute Ittgistttrcd sale

after receipt of baiaxioe sale czoxlsidcratien

azzzgouni… ” ‘

” In vicw of the aforesaid discugsions and reasoning,

who has not did any act in fizrthcrancc of the

agreement] Ex.P.1, is not at ail cnfiflcd to relief of

specific performance of agreement/’ Ex. P. 1 and he will not be

put to any hardship or inconvcniencrc if

specific pc:rf1ma11ce is rajcctcd. As such th§:-

below haw: rightly Injected the 9f: the fee’

specific: pcrfozmazzce of thc agztcméutf P. 1

find any good grounds to hmiérferc xwith’

findings mcoxdcd by the

12. As ibr as is concamcd,
admittedly “;.ifi:;..5,000[- to the
dfiffifldafltg dispute tbs”: same.

the ag:n’:ccmt:n[Ex.P.1
that ‘-c4asnV*:v -»~–o.f ” agreement by the piailltifil
defen:ie1«3ii._’i’s ::v13.1V*;itIt;i:iV.’.’1:o’: of earnest mancy, as such

def:§§fiia.f:t is to forfeit the same. Accordingly both

rightly ordered for refund of camcst money

trial court Wmngly imposed interest at

1’2%p.va..’ iowctr appellate court considering the fact that

nthg: tfaiisacfion is not 3. commercia}. transacum xiigbtly

‘ the rate of interest to 6% pa. which also (ices net

‘V for any imclttfcrcnce. Hence viewed from any angle 1 do

not find any good grounds to intczrfcrzt with

aiecrse passw by the courts below;

13. Hence this appeal

dismissed as devoid of V