Supreme Court of India

International Contractors Ltd vs Prasanta Kumar Sur on 25 January, 1961

Supreme Court of India
International Contractors Ltd vs Prasanta Kumar Sur on 25 January, 1961
Equivalent citations: 1962 AIR 77, 1962 SCR (2) 579
Author: K L.
Bench: Kapur, J.L.
           PETITIONER:
INTERNATIONAL CONTRACTORS LTD.

	Vs.

RESPONDENT:
PRASANTA KUMAR SUR.

DATE OF JUDGMENT:
25/01/1961

BENCH:
KAPUR, J.L.
BENCH:
KAPUR, J.L.
SHAH, J.C.

CITATION:
 1962 AIR   77		  1962 SCR  (2) 579
 CITATOR INFO :
 E&D	    1989 SC 606	 (4)


ACT:
Sale-Repudiation  of  contract by vendor-Suit  for  specific
performance,  if  lies	without formal	tender	of  Purchase
money.



HEADNOTE:
The  appellant	purchased the property in dispute  from	 the
respondent  but soon thereafter there was an  agreement	 for
reconveyance  of  the property to the  respondent  within  a
period	of two years for almost the same value for which  it
was  'sold.   The relevant clause of this agreement  was  as
follows:-
" Clause 3-The purchase shall be completed by the purchasers
within two years, i.e., to say on or before the 10th day  of
February, 1943, time being the essence of the contract.	  If
the purchasers shall on or before the 10th day of  February,
1943, pay to the vendor a sum of Rs. 10,001 the vendor shall
at the cost of the purchasers execute such conveyance as may
be necessary  for conveying and	 transferring  its  right,
title	and  interest  in  the	said  property	 free	from
encumbrances, if any, created by it."
Before	the expiry of the stipulated period  the  respondent
entered	 into correspondence with the appellant	 asking	 for
the  completion	 of the agreed reconveyance  and  intimating
that the purchase money was ready to be paid, but after some
correspondence the appellant's solicitors totally repudiated
the agreement for reconveyance.	 The respondent did not then
tender	the  price agreed to be paid and filed	a  suit	 for
specific performance which was dismissed by the trial  court
on  the ground that the respondent had not paid	 the  money.
The High Court decreed the suit.
Held, that as the appellant had totally repudiated the	con-
tract for reconveyance and had failed to perform his part of
the  contract it was open to the respondent to sue  for	 its
enforcement and the High Court was right in holding that the
respondent   was   entitled  to	 a   decree   for   specific
performance.
In a case of total repudiation of the agreement for sale  it
was useless to make a formal tender of the purchase money.
Hunter	v.  Daniel  (1845)  4 Hare  420,  and  Chalikani  v.
Zamindar  of  Tuni  and	 Others	 (1922)	 L.R.  50  I.A.	 41.
followed.
Ismail	Bhai Rahim v. Adam Osman I.L.R. [1938] 2  Cal.	337,
distinguished.



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 205 of 1956.
Appeal from the judgment and decree dated May 26, 1954, of
the Calcutta High Court in Appeal from Original Decree No.
127 of 1950.

580

D. N. Mukherjee, for the appellants.

N. C. Chatterjee and R. B. Biswas, for respondents
Nos. 1(a) and 2.

1961. January 25. The Judgment of the Court was delivered
by
KAPUR, J.-This is an appeal against the judgment and decree
of the High Court of Judicature at Calcutta. The appellant
was the defendant in the suit out of which this appeal has
arisen and respondent No. 1 was the plaintiff, and the
second respondent was a proforma defendant. The facts of
this case are these:

On February 4, 1941, the respondent sold the property in
dispute to the appellant for a sum of Rs. 10,000. On
February 10, 1941, there was an agreement for reconveyance
within a period up to February 10, 1943, for a sum of Rs.
10,001. The relevant clause of this agreement was the third
clause which was as follows : –

” Clause 3.-The purchase shall be completed by
the purchasers within two years, i.e., to say
on or
before the 10th day of February, 1943, time
being the essence of the contract. If the
purchasers shall on or before the 10th day of
February, 1943, pay to the vendor a sum of Rs.
10,001 the vendor shall at the cost of the
purchasers execute such conveyance as may be
necessary for conveying and transferring its
right, title and interest in the said property
free from encumbrances, if any, created by it.

On November 26, 1942, the solicitor for respondent No. 1
wrote a letter to the appellant stating that that respondent
was ready and willing to have the purchase completed as
early as possible on payment of Rs. 10,001. Along with that
letter a draft conveyance was sent for approval but all this
was subject to the result of a search as to the
encumbrances, if any, created by the appellant. On November
30, 1942, the solicitors for the appellant company wrote
back saying that immediate arrangements should be made for
giving inspection of the agreement of sale on which the
respondents were relying as the appellant was unable to
trace the copy of the said agreement from its record.

581

Again on December 11, 1942, the respondent’s solicitor
sent a letter stating :

” My client is very eager to complete the
purchase and the full consideration money
therefore is lying idle in his hands awaiting,
the return of the relative draft conveyance as
approved by you on your clients’ behalf.”

To this the reply of the appellant’s solicitors dated
December 18, 1942, was:-

” Our clients deny that there was any
concluded or valid agreement for sale with
your client or with any other person in
respect of the above premises.”

On June 10, 1943, respondent No. 1 filed a suit for specific
performance and in the alternative for redemption on the
footing that the transaction was in reality a mortgage. The
trial court dismissed the suit oil May 16, 1950, holding
that the transaction on the basis of which the suit was
brought was not a mortgage but was out and out sale with an
agreement for repurchase and as the vendor had not paid the
money ” punctually according to the terms of the contract,
the right to repurchase was lost and could not be
specifically enforced “, and the court had no power ‘to
afford any relief against forfeiture of this breach. The
plaintiff-respondent took an appeal to the High Court and it
was there held that the failure on the part of the
respondents to actually tender the amount of the
consideration does riot bar a suit for specific performance
because after the repudiation of the contract by the
appellant, the tender would have been a useless formality.
The appeal was therefore allowed and the suit for specific
performance decreed. It is against this judgment and decree
that the appellant has come in appeal to this Court.
The correspondence which has been proved in this case shows
that when the respondent’s solicitor called upon the
appellant to reconvey the property in dispute to the
respondent and also sent a draft conveyance, the appellant
denied that there was any concluded or valid agreement for
sale in respect of the property in dispute. This was a
complete repudiation of the contract to reconvey which the
582
appellant had agreed to by cl. 3 of the agreement which has
been set out above. As the appellant had repudiated the
contract and had thus failed to carry out his part of the
contract it was open to the respondent to sue for its
enforcement. But it was argued on behalf of the appellant
that the respondent did not tender the price, i.e., Rs.
10,001 nor was he in a position to do so and in that view of
the matter the respondent is not entitled to get a decree
for specific performance. In cases of this kind no question
of formal tender of the amount to be paid arises and the
question to be decided is not whether any money was within
the power of the respondent but whether the appellant
definitely and unequivocally, refused to carry out his part
of the contract and intimated that money will be refused if
tendered. The principle laid down in Hunter v. Daniel (1)
is applicable to cases of this kind. In that case Wigram,
V. C., stated the position as follows:-

” The practice of the Courts is not to require
a party to make a formal tender where from the
facts stated in the Bill or from the evidence
it appears the tender would have been a mere
form and that the party to whom it was made
would have refused to accept the money. ”

Lord Buckmaster in Chalikani Venkatarayanim v. Zamindar of
Tuni (2) accepted this statement of the law and observed:-

” Their Lordships think that that is a true
and accurate expression of the law, and the
question therefore is whether the answer that
was sent on behalf of the mortgagee amounted
to a clear refusal to accept the money. ”

This principle applies to the facts of the present case also
and the question is whether the answer sent on behalf of the
appellant amounted to an unequivocal refusal to carry out
its part of the contract which in our opinion it was.
It was next contended that the offer made by a solicitor is
not a proper offer in law and therefore when
(1) (1845) 4 Hare 420; 67 E.R. 712. (2) (1922) 50 I.A. 41,

47.
583
the solicitor for the respondent called upon the appellant
to execute the documents they were not bound to do so. We
are unable to accord our assent to this proposition. The
case upon which the Counsel for the appellant relied, i.e.,
Ismail Bhai Rahim v. Adam Osman (1), in our opinion has no
application to the facts and circumstances of this case. It
was held in that case that the offer made by a promiser
through a solicitor to pay a debt with interest thereon at
the date of the offer does not of itself afford a reasonable
opportunity to the promisee of ascertaining that the
promisor is able and willing to perform his promise. Unless
there is something peculiar in the circumstances of that
case that case does not lay down good law. It is difficult
to see why a tender made through a solicitor who is for that
purpose an agent, is not a proper tender.

In our opinion the High Court rightly held that the
respondents were entitled to a decree for specific per-
formance and we therefore dismiss this appeal with costs.
Appeal dismissed.