High Court Punjab-Haryana High Court

Kabal Singh vs Usha Rani And Others on 23 March, 2009

Punjab-Haryana High Court
Kabal Singh vs Usha Rani And Others on 23 March, 2009
R.S.A. No.4498 of 2004                   -1-

IN THE HIGH COURT OF PUNJAB AND HARYANA AT
              CHANDIGARH


                                 R.S.A. No.4498 of 2004

                                 Date of Decision : 23.03.2009

Kabal Singh

                                                 ....Appellant
              Versus


Usha Rani and others

                                                 ...Respondents


CORAM : HON'BLE MR.JUSTICE MAHESH GROVER
                  ....

Present : Mr. Vinish Singla, Advocate
          for the appellant.

          Mr. Vinod Khunger, Advocate
          for the respondents.

                         .....

MAHESH GROVER, J.

The plaintiff/appellant is in regular second appeal

assailing the findings of the first Appellate Court dated 20.2.2004. He

had filed a suit for specific performance seeking to enforce two

agreements to sell dated 18.1.1994 and 29.4.1994 purportedly

executed by vendor Harbhajan Singh who died before the sale deeds

could be executed. As per the agreement to sell dated 18.1.1994, the

sale was to be concluded by 25.4.1994 and allegedly a sum of

Rs.20,000/- was paid by the appellant to the owner of the property,

namely, Harbhajan Singh. Subsequently, another agreement to sell

was executed on 29.4.1994 by which it is alleged by the appellant that
R.S.A. No.4498 of 2004 -2-

he paid a sum of Rs.80,000/- to the vendor Harbhajan Singh and by

virtue of this agreement to sell it was agreed that the sale was to be

concluded on 25.4.1996. On 25.6.1995, Harbhajan Singh, who was

not keeping well, died. The appellant thereafter approached the legal

representatives of deceased Harbhajan Singh to execute the sale deeds

and honour the agreements and a notice dated 7.5.1996 was issued by

the appellant asking the legal representatives of deceased Harbhajan

Singh to execute the sale deed on 23.5.1996. They replied to this

notice but denied the agreements on 11.6.1996. To this also the

appellant submitted a counter reply reiterating his version regarding

the agreements to sell and execution of the sale deed.

The respondents denied the agreements as also the

receipt of the amount by their predecessor-in-interest Harbhajan

Singh.

The parties went to trial on the following issues :-

1. Whether Harbhajan Singh entered into an agreement

to sell dated 18.1.1994 and 29.4.1994 regarding the

shop in dispute in favour of plaintiff?OPP

2. Whether the plaintiff is entitled to the specific

performance of the said agreement to sell?OPP

3. Whether the answering defendants are liable to

execute the registered sale deed in favour of the

plaintiff?OPP

4. Whether the said agreement is a result of fraud and

has been forged and fabricated one?OPD

5. Relief.

R.S.A. No.4498 of 2004 -3-

The learned trial Court concluded that the agreement

dated 18.1.1994 was a valid agreement as the signatures of deceased

Harbhajan Singh were proved. However, it concluded that the

agreement dated 29.4.1994 was not proved at all and consequently

decreed the suit of the plaintiff/appellant partly by directing a refund

of Rs.20,000/-.

Both the parties were aggrieved by the findings of the

learned trial Court and filed two separate appeals against the said

judgment. The learned first Appellate Court concluded that both the

agreements were forged and fabricated and dismissed the appeal of

the appellant while allowing the appeal of the

defendants/respondents.

This has resulted in the regular second appeal being filed

by the plaintiff/appellant who has contended that the first Appellate

Court has committed an error by accepting the report of the hand-

writing expert partly. It is the contention of the learned counsel for the

appellant that either the report should have been accepted in toto or

no reliance could have been placed on it by the first Appellate Court.

It is further contended that the agreements have been proved by

producing the attesting witnesses leaving no ambiguity in the same

and consequently the first Appellate Court ought to have appreciated

this fact and allowed the appeal of the plaintiff/appellant. It is further

contended that the findings recorded by the first Appellate Court are

perverse, as it has relied on the notice dated 7.5.1996 and the reply

dated 11.6.1996 as also the counter reply dated 19.6.1996 whereas

these documents were never exhibited. On the strength of this it is
R.S.A. No.4498 of 2004 -4-

pleaded by the learned counsel for the appellant that the findings

recorded by the first Appellate Court deserve to be set aside.

On the other hand, learned counsel for the respondents

has contended that the appellant has failed to establish the validity of

the agreements to sell and has also failed to establish that these were

valid documents. It is further contended that in the plaint initially it

was pleaded that the agreement was reduced into writing whereas in

the notice reference to the agreement has been made to say that it was

an oral agreement. Even though amendment was sought by the

plaintiff/appellant in the plaint to effect a change in the pleadings to

plead a written agreement instead of oral agreement, yet the notice

still spoke on an oral agreement which plea was never withdrawn by

the appellant. That apart, it was pleaded that there is ample evidence

to show that the agreements are forged and fabricated as the names of

the attesting witnesses as typed out in the agreements and the ones

who have signed are at variance. Learned counsel for the respondents

thus pleaded that the findings of the first Appellate Court are totally

correct and do not warrant any interference.

I have heard the learned counsel for the parties and have

gone through the impugned judgment as also the records.

The appellant has set up two agreements to sell dated

18.1.1994 and 29.4.1994 which were purportedly executed by

deceased Harbhajan Singh, the predecessor-in-interest of the

defendants/respondents. In a suit for specific performance, a person

who approaches the Court for enforcement of an agreement to sell has

necessarily to prove three essential ingredients : (i) that the agreement
R.S.A. No.4498 of 2004 -5-

to sell was validly executed; (ii) that there was passing of

consideration which should be reflected in the agreement to sell; and

(iii) willingness and readiness of the party concerned to perform his

part of the agreement. If the aforesaid tests are to be applied to the

facts of the case, it seems that the appellant has faltered in the very

first hurdle itself. The agreements to sell have not been established as

the hand-writing expert has pointed out to the variations in the

signatures of testator Harbhajan Singh. The malice on the part of the

appellant is also reflected from the fact that he initially pleaded that

the agreements were oral but subsequently changed his plea by way of

amendment to incorporate that the agreements were written. In the

notice itself he pleads oral agreements. This when viewed with the

ambiguity of the names of the attesting witnesses appearing on the

alleged agreements shows that the agreements were not the bona fide

documents. Ex.P1 reflects that it was attested by one Pamma Seth

instead of Pawan Kumar whose name has been typed in written, while

the name of Chiman Lal as his father has been added in ink. The other

attesting witness of Ex.P1 is Sukhchain Singh whose name finds

mentioned but in the reply dated 19.6.1996, which is the counter reply

and is on record, name of Surjit Singh is mentioned. It is the

contention of the learned counsel for the appellant that this document

dated 19.6.1996 was never exhibited and could not be looked into,

but the Court does not accept this contention for the reason that it

was pleaded before the Court by the appellant that he had submitted

counter reply to the reply submitted by the respondents to the notice

issued by the appellant himself and in this counter reply dated
R.S.A. No.4498 of 2004 -6-

19.6.1996, which is placed on record, he himself submitted that it was

Surjit Singh who attested the same as a witness. Once the appellant

himself had pleaded a fact by submitting a counter reply, then the

Court is not precluded from taking cognizance of it even if it is not

exhibited in accordance with law. All these factors when taken

cumulatively show that the document was not inspiring enough for

the Court to accept and therefore it was rightly rejected by the first

Appellate Court. In this view of the matter, when the agreements to

sell have not been established, the other material particulars which are

to be proved pale into insignificance. Learned counsel for the

appellant has pleaded that he is in possession but it is not conceivable

as to how he had entered the possession, as his whole case which was

based on the agreements to sell, has been shattered for want of cogent

evidence. Accordingly, this Court does not find any infirmity in the

impugned judgment. Consequently, the appeal, which has not thrown

up any substantial question of law and is directed against a pure

question of fact, which has been determined by the first Appellate

Court, does not warrant an interference and is hereby dismissed.

23.3.2009                                    (MAHESH GROVER)
                                                JUDGE

dss