IN THIS HECEH COURT OI' K1\R§\3;'\"i"z\}{A AT BAN G./\.I",C)¥{E3
If)A'E'EI') THIS TH E 9m DAY 01:' DECELMBER 2Q.GSi'V"- .
PR.E)SEN'E'
THE 1~iON'BLE MR.nJl}STIC??':N\N"P{UMAR i
AND, %
THE HONBLE) MR.JUS'I'I(3E'C».:VR»§{UMAl?§ASi.V15{E{I§V
REGULAR F1Rs'{j 'A.PPE;;é§i,§{>,.<i§fI /200:3"
BETWEEN: A x J
SMT JAYAMMA
AGED ABOUT ~ "
D/O SM"?S11)I')}';MIyif';_AN11) j:'=lT';j
W/O SR} M:'C}{T1KAmxNN';f§"'
R/O NO.(}-325-.' %
DA"1*'rAGALu'--. .
KUVEMPUNA(,'§A.R' "
MYSOR_E3._- V
Ni ow- 1)%msc"~A':" (:27:
31-¢w._V:»1gg%:;»3 am; (1 R.C_)E2~S
JANA.'I'HfNAG.A«R2 * %
VMYSORE'.-»A' ' .. APPELLAN'i'
,_(B"Y. SR1 . 5 MANJUNA'1'H, ADVOCATE1)
-- A*AND:i *
KHALEEL
'CS1-NVQvE}?if)EAI) BY L,
A) SM'l"l'AHARUNNlSA
B) SABEENA BANU
C) K M MOHAMMEIJ HAYATH
D) K M GHOUSE
E) K M KHAYAM
F) K M AHMEZF)
RESPONDENT N0..1{A) 18 'm5, WI'i4"E"
RESPONDENT NO.1{B) 18 mg 1)AUe;;:a';'EP%A *
RESPONDENTS NO. 1.1>14:AL 1s"'ié*'£'1;ia:I') LT%\IIi')i'+3R SECTlON 96 01: CPC
AG;-ém:s'I'--» .v'1'1--1:2-.%.:.LJ:a<:.1v1I;1\:'r AND m«:(:m«:1~: D/-\'I'ED 31.1.2002
PAss;;1:=_.u\s--Q:::._N0;432/"1993 ON *1';--£14:-: I3'1L[~'3 0:? Tm: 13121,. CIVIL
JUEDCEE-. {S3R.I)N_]"_v»MY;S'ORE3 {)E£CI'{F3l'+3ING '1m«: sun' f+"'OR SI'I':3CEI~'IC
''--~P~ERJ'-«'(")RMANCFL. * A
;0xvE?i'F3Al4 COMING ON FOR HEARING "I'HIS um: N
4: i{:J1xg:,A}<'TJ..%¢,A Ii)El,lVEREI') THE F'0Ll.,OWlNG:
\/
3
JUDGMENT
This is 21 defe1’1c1ar11’$ appeai z’1g§e=1i1’asi the j11c.1g1″1″1en_i.._.__a1’1d
decree of the trial Court’ which lias grdm”ed 21 dL%i’r.’§i’eé’L”,f(nj
specific pe1~fo1*1nanee as prayed for by the p1airi1:iff.*’..’_ ” _ ._
2. For the purpose of ctoiiveriieriee. the’ ~p}1~.:rtie.s’– Aa1’e
referred to as they 21.re ref’ei*i”ed to in {.hET._(‘)I’:§_’g§£’?.;E11 1i?w.1.1iTI
3. The subject maiitier of i.he”s.L1it is a in *
Nazarbad Mohalla 1ee1di11g2; from.——dppfeactli 3′(i>:<1dV.f:f1*0ni T
Narasipur i\/Lair} f_{xc}:i{'iV,V..Q:p})0sVii"c:,_Milk Dairy be21rin;_{ No.13/2–A
and Original i\JiQ.4'1i82'5;/ _ i'i'ie2ie1.iring east: to West. 100 feet
and r10i'th' gjtt)" :';Ou1:ii '78_V_Vf'e.e{ Sit:1i1e1i',eci Within the b(_)L1ndaries set:~
om?' in,' the :sr3hc:d:,11'e._V1'.c) the plaim and he1*eir1after referred to
, ihe s"(é.iJie.:71f;;z 1&9' §$"i*(')__;)ei*.
4. ‘ .__The_scifiedule prtiperiiy belongs to the clefeiidzim.
WQ-i’§ggi’na11y. said property beiomzed 1.0 the defei’idant’s
7.,4i*n101.:h’ei”wS13fi–‘i” Siddalhina. A1 21 part’:it:i0i1 between the children
\/.
4
ofSiclci2m1ma_, the s<*hoc.11.1l<== p1"(')pc1*t'y was all0t':te(l to the share
of the dflendant. The ('£186 of the plaimiff ClCl'E?Il(l€v1Vl"i:fL_::"\E{llO
was in need of funcl.<; agreed to sell the sc'hed1,.1le
the pl;-zilltill" for 2:: sum (.1)? Rs.3.()O
er1cumberanc<:s. (',l"1£1l'g€S, lien etc. as Zxxtahtedh't.'t)'*–{3t.1»a'clj1ase.'
a ready built. h()1,1se. Plaintiff 21g1=ée._(_i. All <..yi"itt.e31t1;eig{1je§:Vn1<3{l§1l' ()f_
sale came to be e1'1te1*ed into on 20. l_':'2,,l1;'-.390. lfmctjrclirjgg to the
terms of the agrrv.»cl’t1§§L’perfol92*1;.:»:,;’;_§jg;«.01′ the exe<'ut'i0n of the sales deed
élmldl i1'1cvit.21l3le 1'c;'.211:=s(_m:+*.. In ptlrsuemoe of the
saide1gr;3efi.';e::f';A1';."c§cf¢r=1(ie1xat: also delivemcl to thc-3 plaintiff along
Vl"AA….wjt.h somé dQ<.:i§1~rTm5nt.s styled 2:153 title (it'?(?(7l viza. 1.1nregist.ered
7._sett;le1ne1’1t. ..(l’€:g2dV. kat.l1a extract issued by the C()1*pc3rat:ion.
_:ér1,t:ic)fssv~?.31e1’1t'”rege1r(lir1g{ (.’.ha1’1ge of ka_t_l’1a of the sttit property
\/
e0111plet.i1’1 of the sale ‘{‘ra1:’1s2;1ei.i()11 expired. A(“e():'(ii11gly. She
has forfeited the e1(iv’a1h(?c:. On receipt of the said lcéggal x'”10I.i(?e.
the plairliifif got issued a reply dated 30.4.1991 <.éalli11gT'tzp0n
her to execute the sale deed after forming the roéld_1:e_{e1f;*e-<?i~ ft?"
in the z1green1e.:1t'. The ple1i1'1t..iff reaciy and '$'\/'iH.Vi_l"i.§',:,';~-.V1'\()' :_1j'er.f1:r"z11«l _& b
his part. of the C0m;raC.I;. The dt'f£?11d£11fll
E:l1e demzmd made t'he1'ein, ".l'\n-'0' .n1<_):*e'—-le'g-211 1'1t;’i.er:{‘Was’; get:
issued on 30.7.1992 amcl on 4.8. l9’92[f The de1’érh1a}11i:: sent an
untenable reply. S1,1bSC?(lL_l(i’I]l’,l}.’V; §jaA1]E’x.i«1’_1gj_lA’*;1dVant’age of the
plair1tiff’s absence and his 1fles_i§le_nee in took forcible
p0sSe5.ssi0n of the xS’t:he:2V_:ii”\a.1le’api*é).]3€1’1’y, sent out the watellman
who was in l’l1e=..spet.. Clem()1i_s.l’1–i_;’ig the 5-Sllfid put up on the ploii.
T plai1égti1Te..l121(i “.:.(_) V l’.hefef()z’e lodge a C()I’}’1p121.iI]ll to the
eerleerned pO.l.i«<,:e,.A"~fE.'l1e?:'eE’iif€jp_erf'(3i-r11anee and for delivery of possession.
Af’li,e_€” service of summons. the cl€ef'<';ér1.da1h1t. entered
"-appé2a,ra1'1(fie and filed a. detailed wriihteen stzuerncém. She
her title to the pt'ope1't.y'. She also admitted the
V.
9
space in or near the suit”. S(‘,h(‘(’11.ll(‘? pmpert.y to (halve-;> out any
such mad of app1*(:)ac1’1. arld it is f’a.Ese to zxlleggc that 151
defeladz-1111. zxggrceci that she would f<:m11 a road s<:}J211*apt._r:1y 1.0
iead 1.0 {ha suit sclleciule property from Mysore W
Road. 81.1011 terms in the sajci ag1'c-:eme11t
irldicates t"l'1ai' the ph1i1'1t'.iff has ;_{Q1'
Covenazlts which were 1101". ag1'<é<jd 1.1;;(j.1__'1
possible to be spa'-.x':iI'i('ta}1y pcéJ'i"c)1*I*11{?(i,. It'—;;1_1Vs<;: _"'fe1iE'~:j1'ir§Vs the
c0r1t:ention of the pEa1ir1E:i1'i",iih;1t t.i*1{;' 'C;'x€5.f(?lviVd;1f1t. has 'éigre<?d to
perf0rm,.<au(rh (:0vc:1'1a1'1t:s. Th(:'5-Ci€t1"é,i*'Ii('i'2I1l3~i_ i1v'§j~()1*(_=ic%r to perform
her part f ready to file necessary
app1i(:at_ic)11s a1.1Tl'1()rii.y under the Urban
I,dhd [C 'R}h.A(rf said a;')plic%a.t:ioh s~;houid also be
'l"l1r3 plaiI1E'iff was not at 2111 available
to thé dC'.iC'}1dE1If:1_{._S1.J:b$(T(]LiC"£']f to {he dam of the agI'€€II1€I'iiI and
vV: alVI the E.1".'l""{'E?I'E'}v}:M).t":'.'s." the 1* defc-r.1h1(.ia:1i. to 1()(?EH.(" the I3E.:';1i11t':iff
4. ‘fu*;:.i”1e. The (:1efT’1i(iai.i1’A1.$s oniv on a<rc.<)1.11'}t_ of 1.110 i'1(3-51i'(3I](",E? of the 'lz1i1'1tiff
_ 1 E – ,.
‘V ‘ ~.__a1″§d EI(éfeJ1ci21m could 110$ be b}a1m?.(‘1 e.’11’1_\_;-‘ :’1(.)1’.i(‘.c: dated 15.4.1991
or on any other (13.1-.e 1.0 {ht-‘~ r1c?fe1’1da1’1l. 01′ H131. the defendant:
refuseci to 1’ec:eive any such notice. As the ;)121in1.iff failed to
perfornl his pzam. of the c.’c)1’11r21Ct. within 1119 st.ipL11al.c§1
the dt:fe1’1dant’ ._<.§0t. iSS1.1(;'.(i 21 legal notice .
resci11di1'1g lhe esaid (:ontr.ac:t. forfeit'i1'1.gWt:hcé ;:].'L'i.\Vr);';::1V'}.'%'f:V\..'(:,V'-.'é¥:%§j$)]flI1#
paid. ('a1liI"1g upon the p1e1i1'1t'.ifi't:(:) 1'e111:m 2:11 the"»ci(jc'1.in1éfit.s"'é)If
titke. It is the pkaintiff who 110*-c;0111_pT}b5;fe§ the–'sa1e=L
transac:t.i.0n. Al} ot]1cr aI1egat,io115____i1j'~.1_he_V p121i:i'1'i'–.w<-éyé denied
specifically. I.)ef(-éndam ci&$1'1'ite-d } a.'1'1é}__,:.:91V.t.i»<)Vr1 that t.aka'ng
adxrar1t.age (if thr-.=. ;j'Ié;'iI1..t_,ii'fi.'is'a_!5s.t:1;.(tc%. the defe11cIa1'1t. has t.aker1
possessicm of'1hc. :~:(rh'e-(i1f.:'!.Vc% p1'e.;)(-é1*t.y by ev.icti1'1g the wa1'.
dé:f,er1Vda11.t’.5 S{‘J1.A.ig;__/;'[‘1A.I”~..f()I’ Clismissal of the appeal.
6. O1’1 l_:.b§t;~7.afore:said p1eacii1’1g$. 1111:? trial Court. framed.
_ ‘t.11¢ f’)11C)\.-‘U’iI1g is:-:.1,1es:
I._(‘i)._ piaintiff pr0ve’1}ha1. defendant had delivered
“–,pc7a$:§e?s.9.i'()1;1Aof the :.-:.u1t. s(:I’10d1.tl€-r p1’0p<:rty on 20.12.1990'?
'\\/.
I I
(2) Does he further prove that the time limit. fixed for
perfbrmmitie of (.’.():;1t.rac*.t W215 subject to téxieimion—-from
time to time’? T ”
(3) Whether time was i1l’1e €SS{?l1(‘C of (‘o11t.r221(:t.’?
[4] I)c)c?s the defendant pr0\.=’e that Wshc ss’tii)a:éfI’wib”e:d *_hc_r
signature to the agreemeiit wit.hou”t kncywing .;t«he”cto1it’e’nts”.
and several (:()ve1’12tnt_s i11<'é.o1"p()1'21ted._ i1'1;j1:}1<:;; A§§l''€?t?Ifif'?I':1ifV?._' 7;]
(5) Whet.he1' the })13.il'1tiff was 1'cé21d_y'—-:;11ci txriliiiigg 'p§ij_1*1?£)ifnTi his 2 L
part ofthe co11t.ract. t.i1roL:gh()tzt?u
(6) Whether 1*he defe1'1i1i,i9e§ctV without
justifiable Cla1.1S€*.’? ‘ ~ ‘ 1 V’ * ‘
(7) Does the dE.’.f€I1€Z18;1’1fV_pr()?<fE§"f'l}Ett. tiiatff..t)ié.111tifT did not extend
<:00pe1'at.ion in;'1"ii'jjng' I1é.(:esssa1y"Vappiittation under Urban
Land [C 81. [)}.1'\fct. 'lV_9f;76v';'<_:
(8) is the pl’ain’tifi”é’£:’if.i1..]::~1téj.iricéd as PW] as t:_’r1e p1aint.ifi’ died duri11g,t’.he
“-«jL§t%:1_dtaI1(‘3,’ C).i’};’1t}€? suit. ‘I’hey prtuditcted 29 documents which
“i2vere”na’a.rkt;:d as EZx.P.i to Ex.P.29. N0 evicierice was adduced
ion’b¢11;;ili”0§’th<-3 defeiltiai-'it nor any cic)c.1ii111e1'1t: was pmducrsd.
g//it
T119 Ifirial Court 011 z:ippI'(.'('i£1'{'.i()l'3 of the z¢1f()1'e3said oral
and ci0C1.1n1en1:.21;'y evi(:1c1"1ce 011 record heid p11:11'I'1iiff1TdS proved
that the ciefeI1d21i1t' had delivereci p()SSCSSiO1} of
schedule pmpelftiy on 20.E2.1990. The. 1.11115.' '
performance of the Ccmtract was sL1lqjij:(:1.
from time to time. /hit’. plaintiff \v2?;L’5iV
perform his part of the com:-a(;~1 ”
rescinded the C()ntra(rt ;.u fi1,}1()g1»1″‘qvq:–..3F1Si:~if§21iii<§A and
i.he;'ef()re, the plaintiff is eiiit'_it.'}r§'(i_.7't.o 2}'-d'eVg'1'i':=:67 for specific
performarlcéi ()f_tl1éf'c%.i'2nt1*acéi_'.~_ ii._held the time wass; not essence
of the C(mt.r£1(*.t:~., The'Ciéi'"<-§i'1(.iii'i114 has failed to prove that she
sL1bs(.rrib¢gi' I1-:31' sigm1I__Li1'c In the 21grcei1'1eI1t'. witi101.1t. ki'10wi11g_g
the c()'nt.e11t-_S .;1nAt'i-..vsCvc;*a1 (r()vcna11t:s iI1COFpOr21tt3d in the
E3.g.'(§I'('3E3f!?_v';'.xI":-IV,'T116»._dC;fG'i1d2ii'1I. has fz:-iiled to est4e:ibiis}1 t.he.11: the
Tt_p121imiff did 'i'1(JI. <:x1:t.r1'1c1 (?«»()pei*e–1Ii:’i in filing the I1€C€;’SSaI’y
ii t.1ficlei’ Urban Land (C (‘$2. 13) Act, 19″/”ES. Therefore.
~£i’1.*()(A)i::r;ic1″eci to (ie(ri’ec-> {lac suit: of ‘[.h(:’ laimiff with costs.
_ _ P E I3
V’*–._I)éi?;31’1cl21n1 was dirc=:*(*.1c(i to €”X(‘3(7EH,.(? the 1’egistered sale deed in
V
.)J
reaspect. of the sc1’1e(h.1lc:* pr()p(*1’t},-‘ lay 1′(‘(tc”ivi1’1g the b;f’tL’3t1’1<tc?
('()I'"lSi(71(;'.I'£';1[i()1"1 2=n1'm1.mt of R5.2.57' lakhs within
frorn the date of the order. Agg1'iev€:td by
defe1'1{ia11t. is in appeal. I _ A Vt
9. Sri P S Ma1’1jt11’1at’h. le211’11edt’L§t):tt1tt’S§el >£:})At)(=.;1;i1jg-.f§§’1’w_
the ciefenda1’1t/appcsllant 215se11.ili11§__§ of ‘V
the trial Court: co11t.ended ex&_ .gtjt’v.”_%s;;s’tt1crd’.._if}-[:9 –lc}g21I notice on 28.4.1991
re-sci1′}di11K.<.§ the?=rjc:)n1'.1'2:i.'<–'t. "ti1"1,.t.1"2;rt: 'g_.g'1'():..m(.l Elhztt tihe pl;-1i1'1tii'f ("lid
not per1'1)1i1jt1'VI'1i.s part A.r._)_1V'Vt.}'1(% <'toI1t.2'a(tI wit.hi1'1 tthe st.ipulat.(:d time
as-,tim<%awas_ t!jre. the pIai1′”1t_iff i:1sist.i11g on one mo1’c;~.
=.I_j()e1d- EC: }.x?. for1nod in 2:2 lé11″a<'l wlaicltx d()(:s nc)i b<:*l()1'1g to t:h(=
V'*.__dcé'f<:%11<;iz1r1t' was :11'1_j11s'st:if'ied. 14l}"1\-V'c1l'Té-{I11(Ki in the facts of the
\§\//
I6
peiy the 'r.3a]z,111cc S2110 (.'OI'1SidE?l'E1i'i()l"l. (hi the c:0i1t_re11"'y. the
deferldazit. had not s!'<-'2'-lapeci into the wit1'1€s5 box.
" defendant" has not p'r0ve{i the <ieIb1'i<*e set up. In 11'."}..'(1i \V.".Vi~'3"_:'\-:"~¢-','. 01'
{he ma1.1.cr1'. the 'i.ri2-11 Court (rormnitt.<;'d no iH€'§_iE11iiiy"I-?i'1 g:i"ezTfi'titig.i« ~
the decwec and no case for iiit':cr:fere.i'1(::e is I'l1.ETl(.iCj'*'()";'1-T.:'*..
11. in the iight: of i,he~.V’ 2?:-f(x:>1*e§;1i.g1x .ffi’c1(‘E.$u’:.§;1’i1dW rivzii
contentions, the points that: E1l’iS€’. f(5i:V tn.1r 0(‘>n:3.id’eré1t.iGii are as
under: ” ” ”
{i) Whei.h{érV”‘ijiu{‘:;)lz1iriIi.’if=I'”wgis I'(3é'{‘Ciy €1I1d uI’ii1i1’;g to perform
his part ()’f’i1}€’3′(T.i:i’I’i1.VI’d(i{‘=£}vS” mild by the t.ri.a] Court while
granting t!f1e*deC’reé,”{hr f~.§p<:4(_:i1'i(.: perf()r11"i211'1(':e 'P
{i.ij'}V"».,In :,;i'ac.:t4sj. of i,hC;*"{:e1sc:, whether a case for specific
'per'i'Qr'r11_gi'i1(%e is. made out 'P
:'"'}fIf:¢ dcri'7e{1£ia1'1i is the owricr of the stztllecmle properlty. El:
i' 2.1 *vé1:r-*.:1i1t' site. Plaintiff c1'i1.ered into an 21g_g:*ee.1Iiei1i' to
\.\/Vi
I"?
pu1’e}iase the schedule site on 20.12.1990 ag_gi”eeii’ig to gay a
sum of Rs.3.00 lakhs i,()w21rds the sale c>o1’1siderat,ioi’1._<…
of Rs.25,OOO/M was paid as achrz-11'1ve. Four .
period stipi.11at.ed for Completing the s2i:1c:%.,.t.if;=i1’1sgaietitiifl.
date of the ‘c’l_£_{1″E2E?II1CI1i of sale itself.
were handed ovei’ to the p1ai1*il,i1’f{‘V__L”‘£i:1(% A”p;Ia~ir1ti’iff is *
even possession was also c§elixrc>1’ed.i'”L-Th_e defe’i1vciA;1n.t had to
form a 30 feet road so that completed.
It is on record n()t’nVii’1;;g of
‘_E’heref0re on 15.54’. a legal notice
to the dei”en_c_i2:1iii_iA to gel the 30 feet road
formed. In ‘me for the first time it was
stated that.t;he i:%)..giv’ei’I1V\3.;it’.Ii1()L.1’£. any n1easLare.meni:. It is
the d’ei’c:=–n-621111″ is bound to put the plaintiff in
€3Xé1′(TI.’ V,fc’1’i”2:2;’: ii”-c1_t.ie measurement arid 21<:Cept:anee or
apprd"v.a.1"i".b§; "1'.'}51'"c'_.-v.._Cdr;§'t')r21i'ii3i'1 so that the plaintiff could have
an .undis"p1.1ie d 'i:itle over the a.re.;»1 of the said pmperty as
w
4..s}3ee§fied=..i1’i the zigrczeinein. a term Which is not agreed to
“«._betWeeri”1}’ie p21rt,ic-rs. The tenor (‘)f’1’hc legeil notice is unless
\/,
30
1′(‘.'(‘.()I’d. His :\;'(.)l..11′}§___{ 5-.5(.)1’1 liars c:i1’orc(1 iiim lhc VVil.!’1E,’.’-.55 box amid
gave evicieiice. His; C\:”i(i(‘I’1(.’.(‘ ciisc’l<.)sos5 his 'fat'}'1e-*1' was V-f'@_21cly
with the l"u1'1(is. He had deposited iiiie I1']()I1vf;j'.\_f."'.ifi'.:"{:.}'1VE¥V
Karnaiaka 81.2110 Iiidu.~;ii*ial C0– saidv’?
Fixed Deposit Receipts wiii(?h are iiizirlcéd 21sj_F;x’.P219.’i–i .”1~’\
penisal of Ex.P29 siimvs two Fixét}._f)<'*p;c:d__ I§e”:;fjr3éii.$; Rs.70,000/»
/1
63.011 xvere made 011:_’V3.–;s,2OO:1.–. e1i?’1d”23′;8_.V2–O’O–3«i'()r 23 period 01′ six
moiiihs. “I’1::_e said’7:i_9p0é;iI_s,wc;fe _b_eii1g i’enewc~>d from time to
tirne after their” I-T[}E1l’i1.EvI’.i”E._’Q’;._ H’__ i’S,E101 that money vuas kept: in
de;30sit’ eii.}ic_g21′ 01’1″‘i.Ij_1L*vdeitc°.()i”i:11e .’:1g1′(‘.’.E’.H](‘3I’}[ or s11bseqLier11ly
a;:1′(i~._{._he ..if_fi<)1').:3y has :h'~—l«!–,–;pIicec1 with the peisszzuge of time by
virine iii" ..i7t?.1'3_(j'?V\7V£:'15}«.,V R(.'I1L".V\—'"c,U is SLibS(".(']11€:TI'}I. lo the (tent? of
a1'<)i'e$'eiiti…(ic:15t::«§'ivi.s clear fmiii the Fi.x<:,c.1 fleposil. Receipi.s
wi;i(:h a1'e..__<m_ v1*ct:%(irci. Now the })]'di1'1I"ifi'}'1E.1S to prove that f1'01"n
('Ewe <)i't"11(_'A?1~ 'c'1_;'3:I'C'('I11L'.I'Il i.c. from 20.12.1990 till the date of
«:.'s«u'i1'q*i'ie" was i'c?a.L'Iy and wiiliiig to peI'f0rm his part". of U163
\\/,
3!
(::\-‘ that he }’1’c1d the re,c1L.iisite
funds to pay and obtztin a sale’ ci(HiHii’iCSS’.a1’1da
to pay the laalance sale c()1’1si(71erz1>tVic.m.
clate of the E1§_§I”€’.(.’i”]1(.’}’1f. Le. from i9″9®. _ of’
first. Fixed i{I)eposit. Receignt” e’1H’Apéi~1’od of 9
Ion’? years. there nothinf to :§l’1″oi;¥v t.:i1éit.’.”~t.h§:;~ Izlintiff had
balance Sale (‘r()11*si'(i;:;?ztticiu.i “‘»l’_1’tc>.’= s__1_.titi. was fiied on
20.12. i993.’:__’I_’1’1_(«t– e1gi”*t:ct-V:1i’Si(‘)I’1 was req1,ii1″<:d and
\S\/.
a IV for 3c1’missi011. 21) )1′(_)z1(*1’1 the-. de£’c1i1(‘ia:’1t’ or offer in five
PP, } } V _
him an z1fi’i(iavi1″ zmd he was \~\?a.iii.ii’1g for the (i<*i'(21"igi:1i,{it_ ic)
app:'oe;u;th him. It si1(_)ws 1'.hz21.l he was-'; not wzicly 211116 \vAi!,}ii'1;q V'
perform liis part of {lie c('):i11.ra(_tI' vim".Wt)'b1,e1i11.i1i1g j§G}7H1iS'SiOIi'.
from the ULC AL1ih(.)rii'y with {he d,.'i-'§S1'..93l.i1'_%}(T:VC.'.V_(.)fthe_"VQ'1"1d'Oi;.':.4 "~ V'
13. Similariy in the ieggal :’i:()i;ie-25;”vi$;Sucd pi*i():%..tc>»’:tihe (late
of the suit, 1:1’1e plaintiff haé} -stand that the
pmperriy zigreed to Vbt}”:~:..(;’)1d;_is 1?’i1t’)’.L ;I14ci.A ma-=asi.;r.()ci~.A'(;ii’é:sV1i.’i(§11 of pc=%rf()1″n1i1ig the ctc)111′.m(?1
woL,:!.(.i :”:o1A.–a1’isc:. ” ‘I”i”1C’sc* ‘*:;:1’.C. 211} t}”i(“‘ excuses éiivezi by the
p.’iai’rii.iff wkiiici-F1. siiows t’l”1Véi’t’:”i,]”1c,>;-(? VVEIS nu iiiiiemicm on the part
of t§l'”i-Q “‘p1éi1:’1:i’ifi3 i{5A.i_pE:;rf'()1″n1 his p£1.l’1’. of {he (‘,()I’3’Ll’££(‘,£ and to
‘ ” AA com pl 61′” e “I *’m;= 2.1’}?3’j_i ta 2′”: .,d to sci! {‘}’1c=- site arid ]_)[£i”(‘.’.h&1S€’ ready built.
V I
34
house. Eveii if the time is noi the essence of the c’tcmt:i’2}ct. in
respect oi” an imn1ova}:)le pi’opei-tiy. (ic.)1′”1t:r2éit?t’ he-is
Coinpletzed within a z’e2:1sonab1e time. E\r{1i1’t.’ftoi1§9;;:t1:-I _
intention of the seiier was to })l.l1’Ch’dS€ a
fttrtiit-tr delay in (‘o1nplc:t:i1nig the saie t’:r;:t1iis.%;it€t.iti’i’1
such purchase beyond the 1*eat:h oi”t.i1e*.ye:1_dor.
legal notice was issued on 15.4. 1999},_whi.C’:h__xwis to by 9′
the defendant. refttsiiig to e§_<eeL1t:eAt:.'ne~,s2iien de.ed;–.f,'.Ifiie_,s1.1ii was
filed nearly aftier two yearsv __on 20.12.1993.
The suit may be in time. But. ‘itIni:§’.”deflay~.(i1’yea.i”s 9 months
after 1’et’i.1sa€:1V’ 3-‘>~1″l()\,’§”v.Wf4’:;;§’«I’_,’VI’£i_\_>f””&1_i’if€, ‘Eaohes on the part of the
defendant. U’1-1;1e*ift,i*i:;’s7e (_:~iifo_.::.i.nnist.e1noes, the trial Court: did
not prt:)ps-fifldy’~appi’ec_:€.ate the facts of the case. the legal
evi’€_1enoe«.on 1fet:t)’i’d”;.seen1s to have been eari*ied away with the
fact. that’-«t;I’1eV ‘t1.efeii:=d21i’1t did not e.nt:e1′ the witness box and
7_t11e:iet’e<:ii'i(': pertormaiice is to be
The trial Court: faifed to note the responsibility that
36
lb’. ‘I’1’1L-r S1spr.c”.reC for sp(;’L.’ifi<..' per1'()rn1z~11'1(*e iggf" ('t;c)A1'3§.::'22.é1'.$-ié'-i1('3i:f-..
aut'on1aIi<* and is one of d:i.$f(.é:'('rIi(n;1hf 11hr:77lC.<§V1.1i't'
anti the Court-. 11215 to c:<)zT1si{'i(7i"-wheI.lTs–<%§19 '£v10_"wi1i;bbé0
fair, _}"usI and (–EqL1it':a.b1C. $0—Cr.j'1;i1'iV'~~..Ljs g'Lii'c2€3d..~"}:)y
pri1'":C.ipIe 0f'j1.1s1i(:C. eqt.–:ify_ a}j1(.1 g£§(V)(4)'(°}.0jcrr1)i'1sciemte.
17. Again t}’1%_} C'()L.l::3f_1fii1’1:fl7lE:§'”f’EEiS'(§ of P.\/. Josephs
son ;~=.61″‘:*” ‘<iI1Cf1 ot:l'1ers 1'cpo1'1,Cd in
AIR 1987 sc'= 2:3:;s' :La ;zs0{'1':.;::1c:0 ii gmduz
_Secfxi0('n.10 '20'g)f'A'*i'_l::c~.–"KSpc<tifi<_f Relief AC1, 1963
prLj:s§~:.rxf§i&; Vj1..Ic.'1i"("~–;':.1vI_ _____ Mdvisc1*("I'ior1 to C1(:.mrES as {"0
VT(i'tZ'(fvfi;(;6i}iv;'l%;{ s§15'e:.g'ii'i<t ]'T3L".rf()I"1'I0}21I01(TC.*_ The Court should
*-.n010e1'.i(ji,,:v}:f5jr.:§fl":?.(0§r1sic1e%r all 1";-lcts emd ci1*cL_.1n1sta 1'1("T€S
<V?::;.10S"<%:–..V. 'Fhe C01,.11't is nofi. bound to grant
spcr<"ii"i(_*t;gcaV":{'()1-n'12211'1cc me1*c1_\} 1;)<+<*z.u1sc it i$ lawful to
q:d':)'0sp. "F110 mcfliivc b(;~.l'1ind {"119 Ii1ig2;1£i(')r.': should
–.”E.’_1v.9’l;”;”””£’.’I1I'(“,I’ imo the _§udiCial verdicfl. The Court’
.0 _,5j_¥1(‘)t.1}d lake c_’.a1*e* 1.0 sec t1′:;::’£’ it is not 1,.1s9ci as an
\//0. 0
29
21. For the l’L’£1S()1′}.’~3 :~3ta1i’:L.*(‘i z”1bc)\.-‘(..=.. \a’V’C 2.111% satisfied thc
H1El1.(?I’i:;11 on 1′(“(?C)}”d do not cs1’21b}i.<-sh p1air1i.iff's roadi1ie:$V$..:'_:éa~a:1cl
willingness to perform his part of the coni.re1c1. .
he not ei’i1’ii.Eed i0 Spt:c:~,i1″io }.)C’I’f()1′}11&i}}A(‘§f7 ‘_.i”‘i”i:1’}:
C0mmi1_ied 21 s<m'('n.is e*.r1'o1" and i.he1'cf;&:1&'<+ ;f'ii1iii1ii:ig§_1
the Irial Court that'. the pl£:1iI'1[.i'fifl\i.f§iS i0 = L
perform 111::-; part. of the @1111*a1V§:1..flisi._ngi and
accordingly it is aside.
22. Point No.jii:lm;<"
The :;1g_1’c’eim;=_1i’i”Vwgisi _£~.’:’11’ucév:=c%c’l ~i1:1t0 on 20.12.1990. The
considerai ion ai§__§.i*ciicd Vt1;.3(‘)l=1′ xarizfs. Rs.3.00 Eaklis. \/Vhai was paid
_hard1y,Rs.25.()OO’/<…« '}'11{: 2,1g1"een1e1'1i" ss}'1c:)ws cm paymeant of
'£iVct!k§i*:.cj2111i Ems 1.3111 the plaintiff in p0ssessic)n of
the pa'(3g§.ca7i_y.'V ' ufhiiV';aVtidit.i()I1 to i'he;1i'., the ag;a*ee1"11€'11E. 53l.ipula1.es
V' .f£1'1€'V(i€fC?l'}d:-gliifiv sh<')1.iid provide a 30 feet road to 1'EiE1Ch that
f "pif()p:eri:yi.i'wffhe sun was filed in 'i'h(:E year' 1993 and we azire new
.'jii'.1__'2:()OE§. The defe.n(l2;m1. wanted to sell the sit:.e 10 hzxve 21 buiii
V"-hoitise. U1i(.ie:'1.i'iesse c.::'1*cumst.2m(:es. if a specific ;)ori"01*n1axi(:e
ix/i
pert'01'113211'1cre piaintiiff would
be e13t:i€”_lecl for refL.m(i of Rs.25.000/- with ir1tere.s1’ at 12% per
armurn from the date of re(‘:eip1 of the amotlm iill iI1’1€ cE?:»;1i’-gj of
payment”. It was ..sLabn’1it1,ec1 2.1f1’er the d(‘.(3I'(3€ the p§éii’11.i;vi~{1fj:iias
paid the baEa1’1(_’e ssale c()1’1side1’ei11io1’1 ir11’0 C(,)t.1.l”i*~»éf1i§if1 is in”
I
Couri deposit. T1’1e said Court cié;;30s%.t’T. A. flit;2;1.i”1yV’*-.sITé{11__
refunded to the pl£iil’1’£’i’1’T1bI”{.I’]\)ViE.171:C).[1 21 {fm_,1’éh¢r Tij’cEi;r;é_{“v’f”ile’.r’;i ivn
“me trial} C()u1*1′. T hat w()uIc”i 11199.? t.’i”i’:-it er1_cis c)’i’_§L1_S1”.i(‘:e}. It is
submitted that the def’e11c1azii _wl_0u:i_d3 the money as
ordered by the trial.CQL1rt. =z1nd:f1,h’«;>_’=;;)1¢1{1’_1t§fT.7I$c: direcied to
hand over t.}51:§> ‘
24. Hence M:-: P2133 vf.’§1_é’ i2!
%%%%%% f%L>ER
} * .. _V V gllloxveci.
and I)<–:(_%ree of the trial Court.
specific pet*f()1’r11amre is hereby set.
zisjci e.
‘ I)eE’enda11=1 shall pay ‘:1 sum of Rs.25,000/~
{RLIQCGS txvemcy five €_I’1()L1sd1’1d onky} with
E/.
in
IQ
i1’11’.c’1′(2si’ 211 12% per &:1t’]I]Ul1’1 fmxii 20.12.1990
till the o1ai”e of ])E1y}l1t:’.I1I.
4] ll: m2:–1(“1@ (.’1(:’.’c1l’ t.1’1a.t at the time of rev.i13’£_ of
the amount. the pl21intii’i” ..<;1'1a11 hand over
the origiiial title deeds which. he has V
at the time of the z1g_greem<::1i1" which
21 ('()I'}.diU()1'l pm-=:('te<ie1'ii.. _Ei»7»~i.]:1C 13.'lai:'it_i*£7f»iiéis_'_3
deposited any at-imoum b{31'»'(:)l'fi?:_"'*é}f1":f3 'Exec§'t.:t.ii'2}';§-.__
Court: in terms of the Vd said £m’1m.i:’1i-‘in.i’}’1c¥’*p]a1i:’1tii”i”;-..
5) Pa-1rt,ies to bear U1@1’l”‘-()V\-V3i’:l” ‘(3.€i>st_-5.~1_.VV” v
25. Sr?-,Pr’aisad Vi\.’..’.5:4:’K}~Qi31*1’1i’i'{‘«.1_.é(j] ‘ 1’0 filo ve1kz»11at.3’1 Withill four
xrveeks i”i”on.i t,c>ciéij,«{._ i
Sd/–
JUDGE
V Sd/-
JUDGE
c “Bria/iflésfi