Supreme Court of India

Gurdial Kaur (D) Through Lrs vs Piara Singh (D) Through Lrs on 14 March, 2008

Supreme Court of India
Gurdial Kaur (D) Through Lrs vs Piara Singh (D) Through Lrs on 14 March, 2008
Author: S.B. Sinha
Bench: S.B. Sinha, V.S. Sirpurkar
           CASE NO.:
Appeal (civil)  2005 of 2008

PETITIONER:
Gurdial Kaur (D) Through Lrs

RESPONDENT:
Piara Singh (D) Through Lrs

DATE OF JUDGMENT: 14/03/2008

BENCH:
S.B. Sinha & V.S. Sirpurkar

JUDGMENT:

J U D G M E N T

CIVIL APPEAL NO. 2005 OF 2008
(Arising out of SLP(C) No. 8585 of 2007)

S.B. SINHA, J :

Leave granted.

1. Defendants in the Court below are the appellants before us. They are
heirs and legal representatives of one Gurcharan Singh. He was the owner
of the lands bearing Survey Nos. 101, 102, 159, 38, 85, Khatauni Nos. 118,
119, 224, 228, 45, 100 admeasuring 98 canals 19 marlas situated in Village
Bora Walli, Tehsil Zira in the State of Punjab. He entered into an agreement
for sale of the aforementioned lands on or about 5.10.1964 with the plaintiff-
respondent A registered deed of sale was to be executed in terms thereof on
or before 15.6.1965. Indisputably, the respondent paid a sum of Rs. 7,000/-
out of a total consideration of Rs. 15,000/- to the said Gurcharan Singh on
5.10.1964. He died on 13.3.1965.

2. Allegedly, prior thereto, the said Gurcharan Singh despite having been
called upon to execute and register the document did not come to the
Registration Office. A suit for specific performance of the agreement was
filed against the appellants on 25.3.1966. In the alternative, it was prayed
that a sum of Rs. 7,000/- be paid to the respondent together with interest.

3. Appellants herein in their written statement denied and disputed
execution of the said agreement by Gurcharan Singh alleging that he was a
drunkard. It was also alleged that Gurcharan Singh had executed a Will in
their favour. In terms of a stipulation contained in the said agreement dated
5.10.1964 the possession of the lands was delivered to the vendee.

The said suit was decreed on 31.5.1966.

4. Appellants preferred an appeal thereagainst. By a judgment and
order dated 20.10.1976, the said appeal was allowed and the suit was
remanded to the Trial Court for a fresh decision.

5. First respondent filed an application for amendment of plaint
changing the area of the land from 98 canals, 19 marlas to 89 canals, 17
marlas. Appellant in response to the said application, although admitted the
relationship between the parties, but without making any specific averments
stated that as to why the said application should not be allowed merely
“other amendments are opposed”.

Appellants also filed a suit against the first respondent for recovery of
possession on 19.12.1977.

6. Respondent No. 1 filed another application for amendment whereby
the area of the suit land was amended to 94 canals 3 marlas.

7. Both the suits were heard together. The learned Trial Judge, refused
to grant a decree for specific performance of the agreement of sale, but
decreed the suit in favour of respondent No. 1 granting his alternative prayer
for recovery for a sum of Rs. 8,260/- from the appellants herein. In
arriving at the said conclusion, the learned Trial Judge noticed the averments
made in the plaint which are as under:-

“The plaintiff has been and is ready to perform his
part of the contract. The plaintiff served a notice on
Shrimati Prithpal Kaur for herself on behalf of her
minor sons and daughter who are defendants through
his counsel on 8.6.65 intimating her about the above
contract. Defendant No. 2 Shrimati Prithpal Kaur
refused to take delivery of the notice. The notice is
attached therewith.”

Opining that the requirements to make averments in regard to
readiness and willingness on the part of vendee to perform his part of
contract as contained in clause (c) of Section 16 of the Specific Relief Act,
had not been satisfied, it was held:-

“The language of paras Nos. 3 and 5 of plaint will
show that the plaintiff has averred that he is ready to
perform his part of the contract, but he has failed to
aver that he has always been also wiling to perform
his part of the contract.”

8. An appeal was preferred thereagainst by the respondent No. 1 which
was marked as Civil Appeal No. 32 of 1978.

9. The First Appellate Court disagreed with the findings of the learned
Trial Judge as regards readiness and willingness on the part of the first
respondent to perform his part of contract holding that such a strict
construction of the pleading are not warranted.
It was opined:-

“The appellant stated that he had always been ready to
perform his part of the contract. It was contended that
it was not necessary to allege in the plaint that the
plaintiff was ready and willing to perform his part of
the contract but it is to be seen from the circumstances
of the case whether he was so ready and willing to get
the sale deed executed. The conduct of the appellant
from the very beginning was that he made all efforts
to get the sale deed executed and he had the required
money with him. It was contended that the word
readiness denotes the capacity of a purchaser to
purchase the land while the word willingness denotes
his conduct. In the plaint it was mentioned that the
appellant was ready to perform his part of the contract
and his willingness was to be inferred from his
conduct and even if the word willingness was missing
in the plaint that would not disentitle the plaintiff from
the specific performance of the contract because in
case all immoveable property damages do not furnish
adequate relief.”

The Court of First Appeal was of the opinion that as the
plaintiff/respondent failed to show his readiness and willingness to perform
his part of contract as contained in the said agreement of sale dated
5.10.1964, so far as the new khasra Nos. are concerned, he was not entitled
to a decree for specific performance of contract stating:
“In the present case by adding two khasra numbers
regarding which there was no contract of sale the
plaintiff-appellant made a change in the essential
conditions of the contract and thus he was not entitled to
specific performance of the contract just as willingness of
a purchaser can be inferred from his conduct. Similarly
his willingness in words is not necessary. Where a
purchaser includes land in the plaint seeking its sale by
way of specific performance of the contract which was
not originally the subject matter of the agreement he
cannot be considered to be a person who is willing to
perform his part of the contract. The plaintiff should be
ready and willing to perform his part of the contract
through-out the proceedings till the date of the decree and
if prior to that he negatives his readiness and willingness
to perform his part of the contract by his conduct he
cannot claim specific relief of the contract.”

It was furthermore observed:

“..In a suit for specific performance of the contract of
sale the distinction between the conduct which would
disentitle the plaintiff from specific performance and
the conduct which would not so disentitle him is that
the plaintiff’s conduct shows that he was really
unwilling to buy the property then he is disqualified
from specific performance but he was always willing to
buy the property but in doing so made a mistake in
insisting on something which he was not entitled to get
from the defendant then such mistake would not
disqualify him from specific performance if the mistake
was corrected in time and the plaintiff had made it clear
that he had withdrawn the mistaken demand and the
mistake did not detract his essential willingness to
purchase the property.”

10. Two second appeals were filed by the first respondent before the High
Court. A learned Single Judge of the Punjab and Haryana High Court did
not frame any substantial question of law at the outset and recorded as
under:-

“After going through the record, I find that the
application for amendment was filed on the basis that
in the Revenue papers the ownership of Gurcharan
Singh vendor was changed which must be due to
Consolidation and the application was not opposed by
the opposite side except claim in costs which were
allowed by the order of the Trial Court dated 1st
January, 1977. It is further clear from the record that
in the written statement no plea was taken that
because of amendment there has been negation of
contract. On this basis it is urged by the learned
counsel that the first appellate court had made out a
new case in deciding the relief to the appellant on the
ground of negation of contract.

The other finding in the end of para is to the effect
that the appellant had been ready and willing to
perform his part of the contract. Admitted stay to
continue.”

However, it appears that at a later stage, three substantial questions of
law were formulated namely:

1. Whether there is negation of contract on account of
change of khasra No. pleaded by the plaintiff by way
of amendment in the plaint?

2. Whether the plaintiff was ready and willing to
perform his part of the contract?

3. Whether the plaintiff is entitled to a decree for
specific performance of agreement in the facts and
circumstances of the case?

The said appeals were allowed.

11. Mr. L. Nageswara Rao, the learned senior counsel appearing on behalf
of the appellant would submit that none of the questions aforementioned
give rise to any substantial question of law. The third purported question
according to the learned counsel is not at all a substantial question of law.

The first question according to the learned counsel is essentially a
question of fact. In regard to the second question, it was submitted that
although this Court in some decisions opined that it would be essentially a
question of fact but in some decisions point out that it would be a mixed
question of law and fact and thus, in any event, the same being not a
substantial question of law, the impugned judgment cannot be sustained.

It was furthermore urged that the High Court committed a serious
error as a decree could not have been passed in favour of the first respondent
as the subject matter of the agreement had altered.

12. Mr. Paramjit Singh Patwalia, the learned senior counsel appearing on
behalf of the respondent, on the other hand, submitted that in view of the
change in the Khasra Nos. or Khewat Nos. in the revenue records, an
amendment had to be brought about. The amendment having taken effect
from the date of the institution of the suit, the judgment of the High Court
should not be interfered with. It was urged that the learned Trial Judge as
also the first Appellate Court having rejected the plea of the appellants as
regards the genuineness of the agreement dated 5.10.1964 and/or purported
execution of the Will by Gurcharan Singh, it is not a fit case where this
Court should exercise its discretionary jurisdiction under Article 136 of the
Constitution of India.

It was submitted that escalation in price by itself may also not be a
sufficient ground for interfering with the impugned judgment particularly
when the respondent had been in possession of the said land for a long time
and had made improvements thereupon.

13. A suit for specific performance of contract provides for a
discretionary remedy. The Court in terms of Section 20 of the said Act may
for sufficient and cogent reasons refuse to grant a decree for specific
performance of contract. In a case of this nature, the Court essentially would
be concerned with the identity of the land which was the subject matter of
agreement. Like any other suit, the Court in terms of Order 7 Rule 7 of the
Code of Civil Procedure may, however, take into consideration the
subsequent events including the change in the revenue survey numbers in
respect of a particular land. In other words, if the land in suit remains the
same which was the subject matter of an Agreement of Sale, a decree for
specific performance can be granted.

The matter, however, would be different where having regard to the
consolidation or any other proceedings, the subject matter of land itself
changes resulting in substantive change in the original agreement. In terms
of Section 16(c) of the Specific Relief Act , the Court must arrive at a
finding that the plaintiff had not only averred, but also established readiness
and willingness on his part to perform his part of the contract. In this case,
the appellant paid a sum of Rs. 7,000/- on the date of the execution of the
agreement. It has been stated before us which has not been denied or
disputed that at the time of filing of the suit itself, the first respondent
deposited the balance amount of Rs. 8,000/- in the Court.

The original description of the suit land was as under:-

“Suit for specific performance of contract of sale in
respect of the land measuring 98 Kls 19 marlas,
Khewat No. 101, 102, 159, 38, 85, Khatauni
Nos. 118, 119, 224, 220, 228, 45, 100, Khasra
Nos. 63
7(8-0) 8(8-0) 9(8-0)

63
13/1(1-2) 14(8-0) 17/1(7-7) 6/3 (0-16) 5/1 (5-0) 6/2 (5-0)

62
14(8-0) 7/2(0-13 3/2(2-0) 4(8-0) 7/1 (7-7)

55 56 63
20/1(3-16) 13/1(1-10) 10(8-0) 18(8-0)”

However, upon amendment, the description of the suit lands as they
stand now are as under:-

“Suit for specific performance of agreement of sale
dated 5.10.64, that the defendant Kirandip Kaur or
in the alternative all the defendants should execute a
sale deed in respect of land measuring 94-kanals 3
marlas, khewat No. 47, khatoni Nos. 76 min, 76, 79,
lilla Nos:

Rect. 58 Rect. 56 Rect. 62

13/1(0-16) 13(1(1-10), 7/1/2(2-0), 7/1/3(3-5)

Rect. 62

3/2(2-0) 4/1(2-8) 7/2(0-13) 14(8-0), 5/1(5-0) 6/2 (5-8)

Rect 65

6/5(0-16) 7(8-0) 9(8-0) 10/1(6-12) 13/2 (6-10) 14(8-

0) 17/1 (7-17) 18(8-0)”

14. We have noticed hereinbefore that the appellants did not spell out as
to what were his objections in regard to amendment of plaint. It was merely
stated that “other amendments are opposed”. In response to the application
for amendment it was stated;

“the application for amendments is opposed, it is
belated and after thought”

15. It is therefore, evident that Gurcharan Singh was given two new plots
which were not the subject matter of the original agreement. The area also
diminished.

When the second application for amendment of plaint was filed, no
objection thereto was raised. Allegedly, in the suit for recovery of
possession, the appellants mentioned the same description of land. How
despite alteration in the description of the land in respect of a part of the suit
premises, the respondent came into possession, if at all, is not known.

16. We are not oblivious of the findings of the learned Court or the First
Appellate Court that the plaintiff/respondent did not bring on records any
material to show that owing to consolidation proceedings or otherwise, there
had been a change in the suit land in the sense that some other lands had
been allotted to Gurcharan Singh in stead and in place of the lands in suits.

17. We have noticed hereinbefore that the plaintiff/respondent was
categorical in his statement as to why the amendment had to be brought
about, but neither the same was opposed nor any amended written
statement/additional written statement was filed. Except the two plots,
identity of the rest of the plots remained the same.

18. Mr. L. Nageshwar Rao, learned senior counsel may be right in his
submission that purported substantial questions of law as framed stricto
sensu do not answer the description as contained in sub-Section (5) of
Section 100 of the Code of Civil Procedure. We, however, feel that the
proper substantial question which should have been framed having regard to
the admitted position is as to whether the contract of sale came to an end
only on account of change of Khasra Nos., although the subject matter of the
agreement substantially remained the same.

19. If on the admitted fact, it is found that at least substantial portion of
the land remained the same, in our opinion, there does not exist any bar in
granting a decree in respect of a part of the suit property. For the said
purpose, even Section 12 of the Specific Relief Act would not stand as a bar.
Section 12 of the Specific Relief Act reads thus;
“Section 12 – Specific performance of part of contract
(1) Except as otherwise hereinafter provided in this section
the court shall not direct the specific performance of a part
of a contract.

(2) Where a party to a contract is unable to perform the
whole of his part of it, but the part which must be left
unperformed be a only a small proportion to the whole in
value and admits of compensation in money, the court may,
at the suit of either party, direct the specific performance of
so much of the contract as can be performed, and award
compensation in money for the deficiency.

(3) Where a party to a contract is unable to perform the
whole of his part of it, and the part which must be left
unperformed either–

(a) forms a considerable part of the whole, though
admitting of compensation in money; or

(b) does not admit of compensation in money;

he is not entitled to obtain a decree for specific
performance; but the court may, at the suit of the other
party, direct the party in default to perform specifically
so much of his part of the contract as he can perform, if
the other party–

(i) in a case falling under clause (a), pays or has paid
the agreed consideration for the whole of the contract
reduced by the consideration for the part which must
be left unperformed and a case falling under clause

(b),1[pays or had paid] the consideration for the whole
of the contract without any abatement; and

(ii) in either case, relinquishes all claims to the
performance of the remaining part of the contract and
all right to compensation, either for the deficiency or
for the loss or damage sustained by him through the
default of the defendant.

(4) When a part of a contract which, taken by itself, can and
ought to be specifically performed, stands on a separate and
independent footing from another part of the same contract
which cannot or ought not to be specifically performed, the
court may direct specific performance of the former part.”

Thus, for the reasons stated in the statutory provision, if a decree for
specific performance cannot be granted in respect of the entirety, an option
in terms thereof has to be exercised.

The rigours of Section 16(c) of the Act, however, are not such which
would for all intent and purport to be strictly construed. Indisputably, it is
necessary to make averments in regard to the readiness and willingness as is
required under Section 16(c) of the Act in terms of Form 47 appended to the
Code of Civil Procedure.

20. It is, however, trite that, even for the said purpose, the entirety of the
plaint must be taken into consideration. If upon reading the plaint in its
entirety, the Court comes to the conclusion that for all intent and purport, the
requirements of Section 16(c) of the Specific Relief Act stood complied
with, no exception thereto can be taken. We have noticed hereinbefore that
the First Appellate Court inter alia opined that not only the plaintiff has
expressed his readiness to purchase the land, his willingness to do so can be
culled out from other averments made in the plaint as and in particular the
one where he had stated that he had gone to the Registration Office for
getting the deed of sale executed and registered but it was the defendant,
who did not turn up thereafter. He has also fulfilled the criteria of his
readiness and willingness to perform his part of the contract as not only he
had paid a sum of Rs. 7,000/- on the date of the execution of the agreement,
he had deposited a balance sum of Rs. 8,000/- on the date of presentation of
the plaint. As a vendee what he could do was to offer the balance amount
of consideration to the vendor and make arrangements for getting the sale
deed executed and registered. If he has done all that, we are of the opinion
that the Court of First Appeal was right in holding that he was ready and
willing to perform his part of the contract.

21. The Court of First Appeal, however, committed a serious error insofar
as it failed to take into consideration that the identity of a part of the land
being the same, it was not necessary to make any further averment or proof
that he had been ready and willing to perform his part of the contract in
respect of the subject matter of the agreement. Readiness and willingness to
perform one’s part of the contract must be confined to the subject matter
thereof. If subject matter of the suit remained the same only because
Khewat Nos. or Khatauni Nos. changed, the same ipso facto would not
change. To the extent the subject matter of the agreement remains the same,
a suit for specific performance of the contract can be decreed. Respondent,
furthermore has all along been in possession of the major portion of the land
since a long time. He is said to have made improvements on the land. It
would be not, thus, equitable to deprive him from possession at least from
that portion of the land which was the subject matter of the original
agreement.

22. We may at this stage also refer to a recent decision of this Court in
Ramakrishna Pillai and Anr. v. Muhammed Kunju and Ors. [2008 (2)
SCALE 696]. The dispute before this court was whether the High Court had
erred in holding that the plea of readiness and willingness was not raised by
the plaintiffs. Allowing the appeal, it was held:
“The High Court’s judgment is clearly vulnerable.
Firstly, there was no dispute ever raised by the
defendants about the readiness and willingness of
the plaintiffs to fulfill their obligations. The High
Court was clearly in error in holding that no plea
regarding readiness and willingness was raised. As
noted above, the trial court in its judgment has
referred to various portions of the averments in the
plaint where the plaintiffs had categorically stated
that they were and are always willing to fulfill
their part of the obligations. The High Court also
failed to notice that there was no plea either the
written statement or in the cross objections filed in
the appeal before the High Court that the plaintiffs
were not ready and willing to fulfill their part of
the obligation.”

As regards the findings of the High Court it was further held:
“The conclusions are clearly contrary to the
pleadings of the plaintiffs. It was categorically
stated in the plaint in both the suits that the
plaintiffs are always ready and willing to fulfill
their part of the obligations and that defendants
were evading the execution for one reason or the
other.”

23. For the views we have taken, we are of the opinion that we in exercise
of our jurisdiction under Article 136 of the Constitution of India would
refuse to interfere with the judgment of the High Court, save and except to
the extent the decree passed in respect of two new Khasra Nos. namely 63-
M/13/2(6-8) and 53M/13/1(0-16).

24. However, having regard to the fact that the plaintiff/respondent No. 1
was denied the decree for specific performance of contract by two courts,
although he had been in possession of the lands, in question from 1964, this
Court in exercise of its discretionary jurisdiction under Article 142 of the
Constitution of India as also Section 28 of the Specific Relief Act direct him
to pay a further sum of Rs. 30,000/- to the appellant. The said sum may be
deposited within a period of six weeks from date.
On deposit of the said sum, the Court should draw up a decree in
terms of this judgment.

This appeal is allowed to the aforementioned extent. There shall,
however, in the facts and circumstances of the case no order as to costs.