High Court Karnataka High Court

Chikkamuniyappa vs Abdul Jaleel Being on 7 December, 2010

Karnataka High Court
Chikkamuniyappa vs Abdul Jaleel Being on 7 December, 2010
Author: Subhash B.Adi
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 7'?" DAY OF' DECEMBER 2013.»

BEFORE

THE HONBLE MRJUSTICE SUBHASH'?$: Am D'   A'

REGULAR FIRST APPEAL I\IO}'1'446".O1?«."2O:O5V:v    

RFA CROB. NO. 13 OF 2006 - =

RFA NO.1446 of 2005
BETWEEN:

CHIKKAMUNIYAPPA

s/0 LATE SADAPPA, 

A/A GTYEARS,   '

AGRICULTURI_ST;.«_  I    :

MALURTOW.N>. . .,  4.  " 
MALUR--5'F151._'2.    ...APPELLAN'i'

(BY  ADV}
AND: V V V D

ABD'UI, JALEEL 'BE,11§Q,

. '  'S/vCJ"AUEF'UB%EING.
 A/A.V72..Y33ARS';v _
' E-AC%RIC{.ILTURfSVTJ~

R/A'--IT'KONDASHETI'Y HALLI VILLAGE.
TEKAL H.0I;3'I;--1;
MALURTALUK,

'-.MALUR,, 3 571512. ...RESPONDE3NT

  "SR1 D.L.N RAO & SMT S.R.AN'URADHA FOR C/R.
  s;.R1'c.sHANKAR REDDY. ADV FOR
'   IIVEPLEADING R2 & Rswmo)



THIS APPEAL IS FILED UNDER ORDER 4&1 RULE 1
R/W SEC96 OF CPC AGAINST THE JUDGMENT AND
DECREE DATED 19.07.2005 PASSED IN O.S.150/98__ON
THE FILE OF PRL. CIVIL JUDGE [SR.DN.)<3I C.J.MHKQLIAR

PARTLY DECREEINC. THE SUIT FOR S'PEC1_'EI{l

PERFORMANCE.

RFA CROB. NO. 13 OF 2006
BETWEEN;   -

ABDUL JALEEL BEING
S/O AUFUBEING,

A/A 72 YEARS.

AG RICULTURIST,  I
R/AT KONDASHETIY HALL] VII...L.A'C}E,"--»..
TEKAL HOELI, V  I   , I
MALUR TALUK,  ~

WILUR. -- 571512.

 OBJECTOR
(BY SMT S.R.A1'JI'LIRAD¥IA AND' 
SMT KUSUMA A133"/s)  if; .

AND: 

CHIKKAMUNIYAPPA---.."-- 
S/O LATE  APPA,  "
A/A E7«.YEAR'S_,.., I ' '
AGRfCULTURIST;'~~ .  ..... <4 .

-  L  'IX/IA1;.UR3TOWN.
 »MAI.UE.;-ET 1512. ...RESPONDENT

 - I".2,TI9IIé''_'*RF'I€XI3ROB. IN RFA 1446/O5 IS FILED UNDER

ORDER 4.1. ERULE 22 OF CPC AGAINST THE JUDGMENT
ANDDECREE DATED 19.07.05 PASSED IN O.S.150/98 ON

 '-THE F'ILEi~OF' PRL. CIVIL JUDGE (SR.DN.] & C.J.1V£., NOLAR

" --_PAETLY  DECREEING THE SUIT OF' THE APPELLANT

  _1~IE_RE}IN FOR SPECIFIC PERFORMANCE AND PERMANENT
.  INJUNCTION.



THE APPEAL AND CROSS.OBJECTEO1\i COMENG ON
FOR ADMISSION THIS DAY. THE COURT MADE__THE
F'OLLOWING:~  

JUDGMENT

This is a defendant’s appeai

and decree in os 150/98 dated i9;7V ;2oo5

the Principal Civil Judge .

2. Piaintiff has filed;:’cr_osvsf_’ot)jsections 13/06
insofar as onfissuet’_jr1o§2″Vj’no1dii’1g that the

defendant w’;s_”‘riiiot possession in part

performance .ofV ihe éagreedmelit.

_ Parties .Wi11″be””referred as per their ranking in

°=the”‘tria;i=Court. ” “”” ”

A 7?;’§3uAiit is one for specific performance of an

‘.V_agre’e:ri’ei1i.V”dated 15.3.1990 and 28.4.1994 and for

peiriiianent injunction from aiienating the suit schedule

«%3:”’/

1w

property as well as interfering with the possession of the

suit schedule property by the plaintiff.

5. The case of the plaintiff is that the V’
the owner of sites. He entered into”a-I1. agreerner;_tlld~atedv..A
15.3.1990 interalia agreeing to

Property for consideration”‘~l5’fi, He V

received advance amotxnpt — and agreed to
receive balance of Rs.l.0£) hefofref_’.:t.1¢11e’_Subwregistrar
at the time of It was also

admitted ldpending on the file of

Maiiuryceui-tvee::.t::oe’peiepoee1 of the same, defendant

would e,iieeut.e deed. Subsequently, on

defer1,(:1ar1t received further sum of

the plaintiff and executed another

a’green1entf’j_ agreeing to receive the balance of

V/~ and admitting that he had already received
A “:f.”_Rs.4’f»,500/~ and agreed to execute the sale deed on

demand. On 31.8.1998, the case pending in the Mallur

Court was disposed of however defendant did not take

any steps to execute the sale deed. Aecordinglyfithe

plaintiff made an attempt to get the sale

but the defendant tried to avoid executionof 9

As such plaintiff was constrained todissuue”:

on 15.10.1998 which was replied the

accordingly he filed the suit for. ,:specific”perlorn}1ance of

the contract.

6. DQf€lHidé.flt ion; s.ervice’.j_’~o.f_. spjummons, filed a

written statement.lireteéraiiad’contending the land bearing

Sy.Nol*l6l of’ was a Thoti Inam Jarnin

registered :hé”n.é:1§1et§§:*s defendant and his brother and

yteiarsv___n.o:n–alienation clause in the regrant
orderp. ~ stated that suit is pending between
Abdul Sattar Khan in OS 14/98.

Plaéidntittiind the said suit did not succeed and as such, he

A “it the agreement in this case. Suit is collusive

‘ further alleged the judgment and decree in OS

14/98 is questioned in RA 212/98 and that it is not

finaliy disposed of. He further alieged that the order of

regrant is dated 12.6.1972 with a nonwalienatiohj

and as such pkaintiff is not entitled for

sought for dismissal of the suit.

‘7. The trial Court on _thev4b.asis of t]:1;e:’

framed fokiowing five issues:

(1) Whether :__p:ro’+.res thatfon
15.03.1990; ‘:jefe11dantsr¢:ag;<eéd; to sell
the_:'s1,_1it pi-£:p.§;rty:' Rs,:.id'1"»r,27,500/-

“”” agre’efi:1ent of sale by

= amount of Rs.27,500/ —

plaintiff proves that on

18,000/– to the

Sitfendant acknowiedged it and

u28d.U4…1994, he paid sum of

defendant.

.’:”:gie’1ivered possession of the suit
property in part performance of the

agreement’?

(iii) Whether the suit is in time’?

Wu;/1}

, ,.,»-0»

crow

(iv) Vlfhether the plaintiff is entitled to
specific performance of the ._

agreement?

(V) Vlflaat decree or order?

8. Plaintiff examined four witnesses to K

and marked EX.P.1 to 13.31.

Chikkarnuniyappa was examined

DA: were marked in his evidericel’

9. The trial COt1:.i_’fi«–Or1 of theevidence

held if _ agreement dated
l5.3.lQ9Q “\vhe1’ein:f1ét”;{§fef1dant agreed to sell the suit

schegdule propertv’ for l§.s.l,27,5OO/A by receiving sale

of «~. Plaintiff also proved that

had paid further sum of Rs.18,000/–.

F’ur’the:jj ‘ the trial Court held that plaintiff h_as not

it .:lpr9vedl””his possession in part performance of the
.’ coritract. However, it granted the decree for specific

l “performance of the contract. It is against this judgment

and decree the defendant has filed the appeal and as
against the finding on issue as regards tor”-the
possession of the plaintiff. plaintiff has
objection. l l V

10. Learned Counsel for
that the land is an inam land. dispute.
regranted is also not in ‘pelr”vtheV;regrant
dated 12.63.1972, there._..is_l3ar forula period
of 15 years and it isiielear of regrant
E’.x..D.1. this period
is Voidlias opposed to the public policy

and opposed to’ provisions of regrant order. As

sucfii, p_laintiff entitled for a decree of specific

‘plerforri1_ai~ie’e.lof the contract. He further submitted that

e.v’en’iothe1’§.vivfis’e. plaintiff who claims to be in possession,

lV._phowever}_possession could not have been delivered by

A fdthel”defendant as delivery of possession amounts to

alienation and alienation having been prohibited under

§
‘<%l':3',/'S

the regrant order. the Whole contract is Void contract.
and unenforceable in law and the suit for specific

performance is liable to be dismissed.

11. Sri D L N Rao, learned–Si”.»–Coulnseéll if

for the plaintiff submitted is «.

15.3.1990 on which date’«:t’hce paid if 9

Rs.27,500/ W. However, on” “1994 9 A the plaintiff
entered into another the defendant
agreed to execi§:tpe:Z’the::__regis~tered’iisa.lVe__V:deed by receiving

balance sale ‘1-§sv.’82,000/~. Plaintiff

admitted “tllatVine-v..:hasl”a.r:e’ceived Rs/15,000/– which is

clear He further relied on the

o:f_PW?L’vvho«i1as admitted both the agreements.

P1 and P2 and the evidence of PW1

andfllPW2le:’i.V_plaintiff has proved the agreement and

‘V’..,IZ)E1yi’11€Ifl1’l’fI. of advance amount. Exs.P.26 and 29 are the
statement and certified copy of the plaintiffs

hystatement in OS 14/98. In the written statement, the

10

defendant has admitted the agreement in favour of the

plaintiff, though the defendant had tried to deny but it

is evident from Ex.P.26 to 19.29. These doeumentsgi’-dog’

prove the execution of the agreement betweeh V’

and defendant. Sofaras the no’ri–‘a1iena1’tion:A9clatiseflis3

concerned, admittedly agreeme11t:”i._s9o_r1 1913119909′

in the Written statement, tE1e’–fi:g’g=fendarrt..hhasfstieeifioally
stated that the regrant o_rder’is even if
15 years period is counted”)’fr1om.._fthe,z__said day, the

agreement is;In”u;::1*i beyoisidefthefi3eri_od,T’of 15 years and

there to”e1″1forc.eVVVthe said agreement. He
also su’bIr1i’t that Amendment Act

came ‘into ‘on 1.7.2″…1978 to the Karnataka Village

9if’OffiCer§_~.”f,bo1ition 1961 and by virtue of insertion of

99 ialiienatioii of regrant iand is prohibited for

15 “years; agreement though dated 28.4.1994 is

Jb:eygnd”w–*15 years from the date of the insertion of
S_eCtion 7{A). As such looking from any angle, there is

if “no prohibition to enter into an agreement either in 1990

11

or subsequently in 1994. He also relied on Ex.P.2 and

submitted that on perusal of Ex.P2, is much afterepthe

period of 15 years prohibition. As such, looking’:

any angle, there is no prohibition to enter

agreement either in 1990 or subsedueintiy igfi

also relied on EX.P2 and p.subrriits:”‘-that ‘

agreement. which is proVedl”b_\E”the the
trial court. In Ex.P2,» there Iieciitaippshovfiingivvthat the
plaintiff has been put such, such

possession is in-‘part ip’erfo’1’r_r1arrce..§of the contract

internist’ thlelliliransfer of Property Act
and submitted’ viight of these provisions and

also the transaction is not having been hit by provisions

– of ‘the’Karnataka Village Offices Abolition

is entitled for decree including the

perrnane1’1T!«:”” injunction holding that he is put in

it Vpflpossession in part performance of the contract.

12

12. In the Eight of the above submissions, the
points that arises for consideration in this appea1’e’p:tS»eas
to:

vxmether the plaintiff has .

possession in part perforrnanee ~it)f.__t1a_¢~..1′”j

Contract?

Whether the p1atht_iff_is Ventitlejd ttrprw
specific performanee’ tlae eontraetin
View of protfistonsof :§Karr:1_ata»ka Village
OffieesAbo1itio–n”pACt?f,__ 11 V

thenplaintiff that he entered
into an”Vagree1nen.t Ex.P1 on 15.03.1990 for

purchase of property for consideration of

.1″‘Rvs’:V1–. the date of the said agreement, he

I and subsequently. another agreement

was«..ent’e1’ed’ into on 28.04.1994 on which date, he made

J’furtherpayment of Rs.18,0O0/M. In Ex.P1, there is no
‘reference to the deiivery of possession. However. Ex.P2

1 ~~refers to the payment made under the earlier agreement

13

and on the same sale consideration, the defendant

agrees to register the sale deed after receiving the

balance of Rs.82,000/– as he had received

as on the date of Ex P2. There is a reci.tal..liin.v said”

agreement which states that

second agreement i.e., defenda;1;:has_jl§put

the plaintiff in possession of property.
However, the trial issue No.2
though has referred also having
found the — has been
receivtfisilfiycr that in Ex.P2,
there “possession mentioned. This

finding in isvscontrary to the recital in EX.P2,

‘refers delivery of possession by the

during the course of the arguments,

learned” ‘Counsel for the defendant submitted that

.Tdel,piver’y~'”of possession in favour of the plaintiff is in
“violation of the provisions of the Karnataka Village

T ‘”Offices Abolition Act as it amounts to alienation. In

soaight decree only on the basfg

14

View of the same, if Exs.P1 and P2 are admitted and
found true, the recital therein clearly estabiishesvthe

possession of the plaintiff.

14. However, it is not in dispute that_t’h,:e _ it

was aware of the fact of filing in

Para–4 of the plaint speeifieally refers = the “whieh

reads as under:–

“As per :«ti1eA”‘agreernent dated
15.03.1990, the pending on
the fi1e_Vdf4’_Ad:t!1.C§_ii?i1 [Ji:’;.Dn], Maiur, Was
disposedv and the suit which was

filedfa-gainst thte_de;fendant was dismissed”.
1’15,.P1aintiff’Was’aware of the pendency of the suit

1/.

of

said suit. The present suit has been

fiiednn .v1f'(). 1998 after the dismissal of the suit in

88. In the written statement, the defendant

%&

r4′

15

at para–3 has specifically alleged that suit for specific

performance has been filed against the defendaintiigin

O.S.No.1»ii/88 and the said suit has been

31.08.1998. He also states that R.A.212,xi3afis peindifign

and therefore in View of the pendencyloif .l

the litigation is not yet -*;onclude(l,lV’ the

plaintiff and the This
statement of the defeiidlantl–l.pi1i.:alires.’p’it:jabtmdantly clear
that the plaintiff the knowledge
of pender1(3§§’j..(§j.fy<tll'ile: performance and also
they of the suit their
rights nor the plaintiff

wouldbe entitled7'tol'-enforce his agreement. However,

'these ljgeadings being on record, the trial court has not

'*-evenpf'fran1edf~a;ny issue in this regard, that is as to

wh"ethe.r' plaintiff is entitled for decree of specific

.lpp.l'pe,ri°orrri–ance. in View of the suit in O.S.No.l4/88,
iinfortunately, the vendor had not even taken steps

"either to get the suit stayed or to get the suit clubbed

16

along with this suit., when the properties are same and

vendor is same, and nature of suit: is also same.

16. There is aiso prohibition under *
the Act which came Into force ioii” ‘Au
virtue of this, there is
into the agreement. Agreeri1’erit..entAe’re_d’into: the ”
prohibited period, earinpot his aspect of
the matter has been bench of this

Court in ILR H ‘V

‘However, _ 1.earned Senior Counsel

submitted that ‘the’tiIir.pst’«agreement is hit by Section 7-

A of the the ‘plaintiff has entered into second

on and on the said date, even 15

07.08.1978 had expired and there

was..no”1egai impediment to enter into an agreement.

‘1’hi__s aspect of the matter though arises in the suit

it however’ the trial court has not framed proper issue and

“has not addressed the legai issues. In my opinion, the

$5?

17

Vital issue is as to ‘whether the agreement of the
plaintiff is hit by provisions of the Karnataka Vfilrlage

Offices Abolition Act or not, is required to be

by the trial court. Secondly, ‘Whether

would be still entitled for specific’

light of the OS 14/88 as itis statedthat

been decreed, in these circunisitazices,l”t3ie”A’£lriali.;Clourt is
required to consider 14’/88$ and its
consequences. In find that the

matter requires l§jecoris.idera”tioii,V V ‘V

the following-

it KORDER

[1] ” v–..lAppeal is partly allowed.

The judgment and decree of the
V trial court is set aside and the
matter is remanded to the trial

court to consider whether the
plaintiff would be entitled for

specific performance in the light

of O.S.No.l4/88 and

18

subsequently in R.A.No.212/98

and consequences thereon and__.__
also Whether the agreement
the plaintiff is hit by provisions– . it
Karnataka Village
Abolition Act. ” ” 4′

(iii) Cross objeétionsliilflf Piaivfletiff is it

allowed finding
No.2 as the
that not hbleen
put in and

.-:;th_e to the

4′ to; frjamellproper issue

above findings and
‘ “the same as early as

” . p’ossi_bl’e

“(i\{] are permitted to lead

further evidence if any.

‘ It is open to the parties to file an
application before the trial court
and if such application is filed, it
is open to the defendant or the

plaintiff to file objections.

«§>*s.,:g

19

19. There is an application for
the applicant interalia claiming thatiheéi V’
plaintiff in
initially dismissed, : has.iA:”.__

R.A.212/98 and the”‘*vs<i:.s'aid vhdeefee "Been it

Confirmed by Ceiiit" ttie Apex
Court. It is open-i_ to seek
imp1ea(i_if1g:,i':tt§ef0ife the Subject to the

oppoi'tu:iit.;y" " g 'péirties.

Sci/~3
IUDGE

' Sri_e..(111:_:E:–33ci} ' _