IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
C.R. No. 3282 of 2009 (O&M)
Date of decision : May 30, 2009
Jagdish Kumar and others
Petitioners
Versus
K.L. Handa and others
Respondents
CORAM : HON'BLE MR. JUSTICE A.N. JINDAL
Present: Mr. N.K. Verma, Advocate
for the petitioners
A.N. JINDAL, J. (ORAL)
Challenge made in this petition is to the order dated
25.2.2009 passed by District Judge, Patiala accepting the appeal of
the plaintiff-respondents against the order dated 4.2.2008 passed by
Addl. Civil Judge (Sr. Divn.) Rajpura dismissing the application under
Order 39 Rules 1 and 2 read with Section 151 CPC. The reliance is
placed on the agreement dated 23.5.2006 executed between the
parties. As per agreement, the sale was to be effected on 22.9.2006
but on the said date the sale deed could not be executed, however,
the date was extended to 30.10.2006. Despite the fact that the
plaintiff-respondents put in appearance before Sub Registrar on the
stipulated date, the defendant-petitioners did not come forward to
execute the sale deed after making payment of the sale price,
ultimately the suit for specific performance was filed.
Admittedly, agreement dated 23.5.2006 came into
existence between the parties and the sale deed could not be
executed on the date fixed. However, the time was not an essence of
C.R. No. 3282 of 2009 (O&M) 2
the contract.
Learned counsel for the petitioners has contended that
since in view of the principles as laid down under Section 53 of the
Transfer of Property Act, therefore, temporary injunction could not be
granted. While disagreeing with the aforesaid argument, it is
observed that the petitioners paid a substantial sum of Rs. 4,00,000/-
out of the total sum of Rs. 18,51,000/- to the respondents. Both the
Sections i.e. 53 of the transfer of property Act and Order 39 Rules 1
and 2 of the CPC have quite different field and scope. Section 57 of
the Act deals with the principles of lis pendens whereas Order 39
Rules 1 and 2 CPC comes into operation before the sale is effected
and it has been brought over the statute book to preserve the
property in order to avoid alienation, wastage and further damage to
the property so that if the rights as claimed by the party filing the suit
are established, the property could be returned safe to him. In the
present case, if the property changes hands by way of any alienation
then the plaintiff would suffer irreparable loss. As such in order to
avoid further complications and multiplicity of suits, the appellate
Court appears to have taken a right view which can not be interfered
with by this Court at revisional stage.
Dismissed.
However, the trial Court is directed to dispose of the case
within six months.
(A.N.JINDAL)
30.05.2009 JUDGE
reena