High Court Punjab-Haryana High Court

Gurcharan Singh vs Swaran Singh on 29 September, 2008

Punjab-Haryana High Court
Gurcharan Singh vs Swaran Singh on 29 September, 2008
R.S.A. No.470 of 2006                                    -1-


      IN THE HIGH COURT OF PUNJAB AND HARYANA
                   AT CHANDIGARH
                   ****
                             R.S.A. No.470 of 2006
                            Date of Decision:29.09.2008

Gurcharan Singh
                                                         .....Appellant
          Vs.
Swaran Singh
                                                         .....Respondent

CORAM:- HON'BLE MR. JUSTICE HARBANS LAL

Present:-    Mr. Malkeet Singh, Advocate for the appellant.
             Mr. Madan Lal Saini, Advocate for the respondent.
                          ****
HARBANS LAL, J.

The facts which led to the filing of the suit are that Swaran

Singh- plaintiff is the owner in possession of the suit property. On

19.8.1998, the defendant- Gurcharan Singh aggreed to sell the same for

Rs.1,20,000/- in favour of the former, who paid Rs.1 lac to the latter as

earnest money on the aforesaid date. The defendant executed an agreement

to sell in favour of the plaintiff. The sale deed was to be executed on or

before 21.12.1998. The plaintiff remained ready and willing to get the sale

deed executed in his favour though the defendant was not ready to perform

his part of the contract. On 21.12.1998, the plaintiff remained present

before the Office of Sub-Registrar, Phillaur with sufficient amount to get

the sale deed executed, but the defendant did not turn up. On these

allegations, the suit has been filed.

In his written statement, the defendant has denied the receipt of

Rs.1 lac on 19.8.1998 as well as the execution of the agreement. As

alleged, it was a loan agreement and that the defendant has got only one

residential house, i.e., property in suit. Lastly, it has been prayed that the
R.S.A. No.470 of 2006 -2-

suit may be dismissed.

The following issues by the learned trial Court were framed:-

1. Whether plaintiff is entitled for specific performance of

the agreement? OPP

2. Whether defendant executed agreement to sell dated

19.8.1998 in favour of the plaintiff? OPP

3. Whether plaintiff was and is always ready to perform the

part of the contract? OPP

4. Whether suit is not maintainable? OPD

5. Whether plaintiff has no locus standi? OPD

6. Whether the site plan is incorrect? OPD

7. Relief.

After hearing learned counsel for the parties and examining the

evidence on record, the Court of the learned Civil Judge (Junior Division),

Phillaur decreed the suit for specific performance of the agreement to sell

dated 19.8.1998 vide his judgment and decree dated 5.5.2003. Feeling

aggrieved therewith, Gurcharan Singh went up in appeal, which has also

been dismissed by the learned District Judge, Jalandahr vide his judgment

and decree dated 5.4.2005. Feeling aggrieved therewith, Gurcharan Singh

has preferred this appeal.

I have heard learned counsel for the parties, besides perusing

the findings returned by both the Courts below with due care and caution.

Mr. Malkeet Singh, Advocate appearing on behalf of the

defendant- appellant strenuously contended that both the Courts below have

gravely erred in holding that the agreement to sell Ex.P.1 has been proved

apart from the factum of payment of the alleged earnest money. As a matter
R.S.A. No.470 of 2006 -3-

of fact, no due opportunity was afforded to the defendant to adduce his

evidence and that being so, injustice has been done to him.

To tide over these submissions, Mr. Madan Lal Saini, Advocate

representing the respondent- plaintiff argued that sufficient opportunities

were given to the defendant to lead his evidence but he did not take care at

all and thus now he cannot be permitted to take the advantage of his own

wrong.

I have well considered the rival contentions. As is borne out

from the judgments recorded by both the Courts below, due opportunity was

given to the defendant to adduce his evidence but he did not take the steps

to lead any evidence. As emanates from the record, even he himself did not

have the courage to step into the witness box. On delving into the findings

returned by both the Courts below with due care and caution, it transpires

that the same do not suffer from any illegality or infirmity. More to the

point, no substantial question of law arises for determination by this Court.

Sequelly, this appeal is dismissed.

September 29, 2008                               ( HARBANS LAL )
renu                                                  JUDGE