High Court Kerala High Court

Chandroth Nishitha vs O.C.Abootty on 20 October, 2009

Kerala High Court
Chandroth Nishitha vs O.C.Abootty on 20 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 115 of 1999(C)



1. CHANDROTH NISHITHA
                      ...  Petitioner

                        Vs

1. O.C.ABOOTTY
                       ...       Respondent

                For Petitioner  :SRI.P.M.PAREETH

                For Respondent  :SRI.A.MOHAMED MUSTAQUE

The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :20/10/2009

 O R D E R
                            HARUN-UL-RASHID, J.
                        ----------------------------------------
                              A.S. No. 775 of 1998
                                          &
                              A.S. No. 115 of 1999
                        ----------------------------------------
                 Dated this the 20th day of October, 2009

                                   JUDGMENT

The above appeals arise out of decrees and judgments passed by

the Sub court Thalassery in O.S. Nos. 332/1995 and 378/1995

respectively. The plaintiff and 2nd defendant in both suits are the same

persons . The 1st defendant in O.S No. 332/1995 is one Chirinakandy

Thottoli Ottapilan Devi Amma and in O.S. No. 378/1995 is the daughter of

the 1st defendant in O.S No. 332/1995. The 1st defendant in both suits

agreed to sell the property scheduled to the respective plaints to the same

plaintiff. The suits were filed for realisation of advance amounts paid by the

plaintiff to the 1st defendants in both suits. The suits were decreed.

Hence these appeals by the 1st defendant in both suits.

2. The subject matter of O.S. No. 332/1995 is 22 Cents. On

12.8.1994 the plaintiff and defendants executed Ext.A1 agreement

whereby the 1st defendant agreed to sell the plaint schedule property for a

price fixed by the parties i.e at the rate of 12,000/- per Cent. The 1st

defendant received Rs.15,000/- as advance amount. The date fixed for

execution of the registered sale deed is on or before 11.2.1995, after

receiving the balance consideration. Subsequently on 25.9.1994 the 1st

defendant approached the plaintiff and received a further amount of Rs.

A.S. No. 775 of 1998
&
A.S. No. 115 of 1999 -2-

20,000/- It is alleged in the plaint that subsequently the plaintiff and 2nd

defendant came to know that a portion of the property has been acquired

for the construction of a bye-pass road for a national highway. According

to the plaintiff the proposal of the said road and the acquisition for the

same was fully known to the 1st defendant and that Ext.A1 sale deed was

executed by the 1st defendant suppressing the real facts. It is also averred

in the plaint that when the plaintiff and the 2nd defendant came to know of

the acquisition of the portion of the plaint schedule property and found that

survey stones were fixed by the national highway authorities over the

plaint schedule property, the plaintiff approached the 1st defendant for the

return of Rs, 35,000/- with interest which was received by the 1st

defendant. Since the 1st defendant evaded the payment of the above said

amount the suit was filed for realisation of the same.

3. The plaint schedule property in O.S. No. 378/1995 is the

adjoining property which stands in the name of the 1st defendant who is

the daughter of the 1st defendant in O.S. No. 332/1995. The extent of

property therein is also 22 Cents In this suit also the price rate per Cent

and the date of the agreement for sale are same as mentioned in O.S. No.

332/1995. The sale deed is also marked as Ext.A1. The 1st defendant

received an advance amount Rs.15,000/- .The date fixed for execution of

the sale deed is on or before 11.2.1995 after receiving the balance

consideration. Subsequently on 10.9.1994 the 1st defendant approached

the plaintiff and received a further amount of Rs. 10,000/- Thus altogether

an amount of Rs. 25,000/- was received from the plaintiff by the 1st

A.S. No. 775 of 1998
&
A.S. No. 115 of 1999 -3-

defendant. The plaintiff sued for relisation of the amount of Rs.25,000/-

with interest on the very same set of facts as mentioned in O.S. 332/1995.

The decreed amount in in O.S. No. 332/1995 is Rs.40,025.18 and the

decreed amount in O.S No. 378/1995 is Rs. 28,772.58.

4. The parties hereinafter are referred to plaintiff and defendants

as arrayed in O.S No.. 332/1995 The plaintiff in both suits are the same

person . Different agreements were executed on the same date . The facts

leading to the filing of the suits are similar. The issues raised in both suits

are also similar The 1st defendant in both suits resisted the plaint claims

and contended that plaintiff was not ready and willing to take necessary

steps to get the assignment in his name. The 1st defendant denied the

averment that the agreement of sale was executed suppressing the

material facts. According to the 1st defendant the sale deed was not

executed since the plaintiff committed default in paying the balance

consideration and thus the 1st defendant suffered financial loss and she

was forced to sell her another property for a cheap consideration to meet

some emergent needs and that the plaintiff is not entitled to realise the

plaint claim.

5. The execution of Ext.A1 agreement is not disputed. The

receipt of advance amount and the further amount as stated in the plaint

are admitted by the 1st defendant The trial court appreciated the facts and

decided the issues on the basis of the oral evidence tendered by PW1,

DW1 and the documentary evidence. The trial court also concluded that

the quantum of amount stated in the plaint is the amount admittedly

A.S. No. 775 of 1998
&
A.S. No. 115 of 1999 -4-

received by the 1st defendant and that the plaintiff has withdrawn from

Ext.A1 sale deed for legal and valid reasons.

6. The next contention examined by the trial court is as to

whether the 1st defendant has sustained any financial loss or not. . on a

perusal of the material on record I am of the view that the 1st defendant did

not adduce any evidence to prove that she has sustained financial loss

due to the non-performance and non-payment of the balance

consideration by the plaintiff. The trial court held that the sale deed was

not executed not due to the fault of the plaintiff, that there is no reason to

reject the plaint claim and that the 1st defendant committed breach of

contract. The trial court also held that the contention of the 1st defendant is

untenable and directed the 1st defendant to pay the plaint claim with

interest from the date of suit till realisation . The trial also decreed both

suits. I find no reason to interfere with the findings entered by the trial

court in both suits.. The views taken by the court below are the only

views possible in the given circumstances

In the result, these appeals fails and accordingly dismissed with

costs.

(HARUN-UL-RASHID, JUDGE)
es.

HARUN-UL-RASHID, J.

—————————

A.S. No. 775 of 1998
&
A.S. No. 115 of 1998

—————————-

JUDGMENT

20th October, 2009