High Court Punjab-Haryana High Court

Joginder Singh vs Baljinder Kaur on 10 November, 2008

Punjab-Haryana High Court
Joginder Singh vs Baljinder Kaur on 10 November, 2008
RSA No.3478 of 2008                                  1

IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                       RSA No.3478 of 2008
                                       Date of decision: 10.11.2008


Joginder Singh                                       ......Appellant

                                 Versus

Baljinder Kaur                                       ......Respondent

CORAM:-      HON'BLE MR. JUSTICE RAKESH KUMAR GARG

                          * * *

Present:     Mr. A.K. Khunger, Advocate for the appellant.


Rakesh Kumar Garg, J.

This is plaintiff’s second appeal challenging the judgment and

decree of the Lower Appellate Court whereby while, dismissing the appeal

filed by the Baljinder Kaur-defendant, the Lower Appellate Court has

modified the judgment and decree of the trial Court and has held that

instead of specific performance of agreement to sell Ex.P-1 the plaintiff-

appellant is entitled to a money decree in the sum of Rs.35,000/- with costs

and with interest at the rate of 9% per annum with effect from the date of

execution of the agreement to sell Ex.P-1 till its realization.

Briefly stated, the plaintiff-appellant filed a suit for specific

performance of agreement to sell dated 21.5.1999 against the defendant-

respondent alleging therein that the defendant-respondent agreed to sell

the suit land in favour of the plaintiff-appellant for a sum of Rs.35,000/- and

after receiving earnest money in the sum of Rs.30,000/-, the defendant

executed an agreement to sell dated 21.5.1999 in favour of the plaintiff in

the presence of its scribe and attesting witnesses. The sale deed was to

be executed and got registered by the defendant on or before 25.6.1999

after receiving the balance sale price of Rs.5,000/-. The plaintiff also
RSA No.3478 of 2008 2

alleged that he was always ready and willing and is still ready and willing

to perform his part of the contract. However, the defendant-respondent

backed out from the agreement. Hence, the suit.

The suit was contested by the defendant-respondent by filing

her written statement wherein she denied having agreed to sell the suit

land in favour of the plaintiff and has denied having executed any

agreement in favour of the plaintiff. She also denied having received any

earnest money as alleged by the plaintiff and with these denials prayed for

the dismissal of the suit with costs.

After hearing the parties and going through the pleadings, the

trial Court decided all the issues in favour of the plaintiff and consequently

vide judgment and decree dated 5.4.2008 decreed the plaintiff’s suit for

specific performance of the agreement to sell dated 21.5.1999 (Ex.P-1) and

directed the defendant-respondent to execute the sale deed in terms of the

agreement in favour of the plaintiff on receipt of balance sale consideration

failing which the appellant was entitled to get the decree executed through

the Court.

Aggrieved by the aforesaid judgment and decree dated

5.4.2008 passed by the trial Court, the defendant filed an appeal. While

dismissing the appeal vide impugned judgment and decree dated

13.8.2008, the Lower Appellate Court modified the judgment and decree of

the trial Court by moulding the relief ie. instead of specific performance of

agreement to sell Ex.P-1, the appellant was held entitled to the alternative

relief of money decree.

Not satisfied with the judgment and decree of the Lower

Appellate Court, the plaintiff filed the present appeal in this Court.

Mr. A.K. Khunger, learned counsel for the appellant has

vehemently argued that the Lower Appellate Court has erred in law while
RSA No.3478 of 2008 3

moulding the relief to grant alternative relief of money decree in favour of

the plaintiff and denying the decree of specific performance of agreement

to sell Ex.P1 as granted by the trial Court in favour of the appellant.

Elaborating further his argument, learned counsel for the appellant has

argued that there was no reason for the Lower Appellate Court to mould

the relief as it has been proved on record that the plaintiff-appellant was

ready and willing and is still ready and willing to perform his part of the

contract and only a sum of Rs.5,000/- was to be paid by him which was not

a big amount and therefore, the findings of the Lower Appellate Court in

this regard are liable to be set aside.

I have heard learned counsel for the appellant and perused the

record. I find no force in the contentions raised by him. While passing the

impugned judgment and decree, the Lower Appellate Court observed as

under:-

“The readiness and willingness to perform his part of the

contract is necessarily to be proved by the vendee

plaintiff Joginder Singh by leading cogent and

convincing evidence. The suit was filed by the plaintiff

before the learned Lower Court without affixing the court

fee/stamp duty and he could make up the deficiency of

court fee only after obtaining three adjournments for the

purpose, which shows that at the time of filing the suit

the plaintiff did not have money with him even to affix the

court fee. The cross examination of the plaintiff Joginder

Singh as PW2 can be referred to, where he has stated

that on the stipulated date, when he went to the Sub

Registrar Office for getting the sale deed registered, he

had got only Rs.400-500/- with him. He was unable to
RSA No.3478 of 2008 4

tell as to how much money he had with him when he

filed the suit for specific performance before the learned

Lower Court. He further admitted that he is a debtor of

the Punjab & Sind Bank also. All these factors create a

reasonable doubt if the plaintiff had financial sources to

pay the balance consideration sum or not. It remains

doubtful if he has been ready and willing to perform his

part of the contract or not. In these circumstances the

court feels that the ends of justice would meet if the

decree passed by the learned Lower Court upholding

the execution of the agreement to sell Ex. P1 is

maintained, but the alternative relief of money decree is

granted to the plaintiff. Accordingly, appeal filed by the

appellant-defendant Baljinder Kaur is dismissed with

costs with a modification that instead of specific

performance of agreement to sell Ex. P1, the

respondent- plaintiff Joginder Singh is entitled to a

money decree in the sum of Rs.35000/- with costs and

interest at the rate of 9% per annum with effect from the

date of execution of the agreement to sell Ex. P1 till its

realization.”

From the above observations, it is clearly made out that the

plaintiff-appellant in his statement admitted that when he went to the Office

of Sub Registrar for getting the sale deed registered, he had got only

Rs.400-500/- with him. He was also unable to tell as to how much money

he had with him when he filed suit for specific performance before the trial

Court. He also admitted that he is a debtor of the Punjab and Sind Bank.

It is also a matter of record that the plaintiff-appellant filed the present suit
RSA No.3478 of 2008 5

without affixing the Court fee. He could not make up the deficiency in the

Court fee. He did so only after obtaining three adjournments for the

purpose. On appreciation of these facts, the Lower Appellate Court has

recorded a finding of fact that the appellant had no financial source to pay

the balance consideration sum and it remained doubtful if he has been

ready and willing to perform his part of the contract or not and in these

circumstances, the Lower Appellate Court moulded the relief and instead of

granting the specific performance of the agreement Ex.P-1 passed a

decree for the alternative relief of money decree.

Even otherwise, the relief of specific performance of an

agreement is discretionary and equitable. The Lower Appellate Court on

appreciation of evidence has recorded a finding of fact regarding the

financial sources of the appellant to pay the balance sale consideration as

doubtful and thereafter has exercised its judicial discretion not to grant a

decree of specific performance of an agreement in favour of the appellant.

I find no reason to interfere in the aforesaid discretion exercised by the

Lower Appellate Court in regard to grant of alternative relief of money

decree.

For the reasons recorded above, there is no merit in this

appeal. No substantial question of law arises.

Dismissed.

November 10, 2008                        (RAKESH KUMAR GARG)
ps                                              JUDGE
 RSA No.3478 of 2008   6
 RSA No.3478 of 2008   7