III THE HIGH COURT OF KARNATAKA AT
mm!) nus ma 673 our or mncn ~
BEFORE
ms HOIPBLE mt JUSTICE x N
R.S.A. No. 245_oF
BETWEEN: % 'V
31119 K31Y31"1i P00ja1'thY=;_ _ _ "
W/0. Krishna Poojarthy,"<Major, } ' '
Agriculturist, Residing in
Udyavar Village, Post: LIdy'aV'a1",.' - "
UduPiDisu'ict.;" % u 3:
(By Sri. Senior Advocate)
A N D: ' ' ' ' ._ V
1. Sri. P; '
S/o. Vama_Vn-NVayak,, Major,
Bank Qfficeg Residing in
V. K;ai?apa'd.iv%_of Yéiiaumgddc Village,
n --- 400 013.
' so. Acharya,
Majoxf, Residing in Pankaj Mansion,
7'33 ~~}?'l0a9r, Worlie, Naka,
. . . .RESPONDEN'l"S
Devi Prasad Shetty, Advocate for R~«1
~ "Sri. Nabaraj Banal, Advocate for Kishonc Shctty,
" Advecate for C/R42)
2
This R.S.A. is filed under Section 100 of C.P.C.
against the judgment and decree dated 29.11.2903
passed in RA. No.11 of 2001 on the file of the District
Judge, Udupi, dismissing the appeal and eonfirmirigthe
judgment and decree dated 22.04.1995 '
No.30 of 1984 on the file of the Civil Judge.A4"('S1f.,j)11;},_
Udupi. _ .
This R.S.A. comm' g on for i
day, the Court delivered the followljngzfi "
JUne£eNeea A
This Second Appeal: ' agm 'n"st the
concurrent judgments decreeing
the Of? A' plaintiffs for specific
performaI 1ce'of The appellant is the
sole deiendani as. so gr 1934 on the file of the Civil
Udupi. Respondents »-» 1 and 2 are the
suit.
2) " -- I and 2 filed the said suit against
' defendant for the following re1iefs:-
' A decree directing the defendant specifically
to perform the ageement claim 18.05.1982
'Eg/4
and to do all acts to put the second plaintifl'
in full possession of the immovable -. V.
fully described in schedule 'A; or in ravoiif 013 V
such of the plaintiffs as V'
entitled by executing at the .'
second plaintiffs Vsale V '
conveying the plaint
absolutely to the 2nd p1aix1tViifi'.by..;feos5ivingAt11s
balance price of RsL53,e35o%,*o default
by defendant to a
decree fox ssocufiéon deed by
Court or such of
the _§_1su entitled as
" Rules 32 and 34 of
the""Ci§1il 1908.
file defendant to pay to
. ' 'such oompensation for breach
' 'of_ as the court deems fit to
= Section 21 of the Karnataka
Fees Act, 1958.
n 'T in tho unh.k' sly event of the Court coming to
.V "the conclusion that the plaintifl' or tbs
second plaintjfl' is not entitled to the relief of
specific perfoimanoc a decree directing the
M
defendant to refund to the second plaintifi' or
such of the Plaintiffs as the Court
entitled to the advance anaou1112":--.~1' ~
Rs.25,000/» taken by the dcfenda.:a.t_j'::eQ::n5..:: ._
19.05.1982 towards the sale::"pfié_< é.' . g e
d) Directing the defendant .g-.o pa;.z%r.e f; %
plaintifi' or such of the pxaajmrs as eemgt
entitled to the full zcgsts "
e) Granting the and
further -as l__th¢_3 of the
case
3) " the suit are lands
bearing s,,__N.,A,2e,%g 1 acres 5 Cents and Sy.
No.29/fa}: 'E6 Cents situated in Katapadi
_ A Vxnege efeigdupi 'ra1uk. *
.' A ._4)' of the p}aintifi's in brief is as under:
defendant is the absolute owner of the suit
property. she agreed to sell the schedule
%% to the 19: p1ai;ntifi' for a total consideration of
'~.,u.Rs.78,650/--- by calculating the value of the land at
&~/'
128.650/-- per Cent. In this behaif, a
agreement dated 18.05.1982 came into A'
between the 18* plaintjfi' and the d
terms of the agreement, the do
ls: piaintifi in possession of» sehedule .
the date of the sale deed. 1 of
Rs.2S,{}OO/- as dgeeement
and agreed to receive at the
time of the property in
favour of months from the
date of She uxadertook to
get the the non--ag'ricultural use
4_ 'to sale deed in favour of the 1*"
the agreement she was required to
of the Land to non-agricultural use
_ 'apd aiso Jdpexfiission fimn the concerned authorities to
e lend which was a frawent, within six months
an option to extend the said time by six. more
Lzrnonths and thus, the time was not essence of the
®
contract. However, the defendant did not comply filth
the conditions of the agreement by "
concerned authoritim for permission l
fragmented land and also to l_
agricultural use within the time presenter ll
amment. Therefore, the 18'; the
defendant to perform ' by
issuing legal notice dated fiowever, in
spite of Ieeeiptiel'A idelendant did not
take any" conditions of the
breach of terms of the
agreement. was always ready and
_. of the contract in getting the
V. 'A«by:'pa_yi11g the balance sale consideration.
Hewe§er,vV.fiteL: to cneate evidence, sent a reply
% noticeddddategi l1%l1.o4. 1933 falsely contending that she was
r willing to execute the sale dwd in favour of
and called upon the 1" plaintifi' to take
. V " deed lfrozn her. The defendant was totally not ready
@,
and willing to complete the sale transaction and
was trying to finstrate the sale from the very "
As per Clause-8 of the agreement
the 15: plaintiff is entitled to
specific performance of the co11t;'aett'teV"seH V.
property and accordingly the '
211:1 plajntifl' as his nojftjgiflg feijef
performance, andfthis fact Que: plajntifl
as nominee of to the
to execute the
sale in property in favour
of the szmi the balance sale
, Vconsiderefion izispite of repeated demands and notices.
V. have no alternative but to seek
of the said agreement. They
'fuI'therV that the plaintiffs are even now ready
' to specifically perform their part of
The 2*' plaintiff is also ready and W1lhn' ' g to
the balance money in respect of the schedule
@
property to the defendant and thetnefore, the 2nd pldigmfi
is entitlw for the reliefs as sought in the fiti" %
further contended that if the relief.....r4f_':~d.VVs:pemf1A--1:
performance is refused, the p1amtd:tfs:§e§>j'eid» 7
to legal injury, handship, injdsgioettedddd mcddd;d¢n.s, %
whereas the defendant wo11i&w« any
hardship or inconvexlietieefl the relief of
specific performance is V
5) dams summons, the
defendat1t""agi$j;eat9eé;i" Trial Court and
oontesteti. the ft: her written statement
denying all the Ve.veJ9£nents".tnade by the plaintifis in the
J "plaintd the plaintiffs to prove each and
tddicifi. in the plaint. She contended that
L shetgnt dated 30.12.1932 to the stat plaintifl
iher Willingness to perform her part of the
V' and also to execute register sale deed in favour
'11' offixe 1" plairltiff and in spite of the said notice, the W
gdxdinee" failed to take the sale dmd by paying balance
consideration. She denied the allegation me: 'he fies
always ready and willing to perform his "
contract'. On the other hand, according
plaintiff was never ready and
of the contract. She further that k%
of time, the 1st plaintiff t,o1ri°u hdseeed
Poojari that he us: pmem toV'AApeI'chase
the schedule property could sell
the same to and that he
has in respect of the
Prabhakar shenoy. She
further of the unwillingness
_._and ;1,5r&:1'§V1*eac1inese_.V:cVv>v1:1 flue part of the 1" plainwf, she
fehe:eo;1%1'act, as such, she is no longer liable
aeent in question and as the
' has been terminated, the 1" plaintifi'
' ferfeiifi his right to receive advance of Rs.25,0G0/~
him to the defendant at the time of agrmment.
A eeehe further contended that she is not liable to execute
g,/'
11
0
written statement filed, wherein, tkm
contended that, as the 1" plaintjfl _
nominated the 2'"! plaintiff as his nom:2r»e£_:'~f:of~'::: the " ~ V.
purpose of specific performance of ;
18* plaintifi has no right to
and the claim made the h_§t 3 of
Benami Transaction 1933. The
plaintifis have rejcixieieij statemmt
filed by the the ease of
the defe1f1cI.a1;f;V.Vf'i'fiey,_h£1ife:else::vep§itended that the suit
is not Prexnatmwe -»'-ill "the additional written
statement aIiii...§i11ce't1aieA'.defifer1dant failed to perforxn her
of .i:he.plaintifi's have cause of action
fc.Vfi}et.'1eT specific performance.
En' light of the above pleadings of the
' Court framed the following iesues:-
ISSUES
" - Whether the plaintiffs prove that time is
not the essence of the ctmtract?
gé/.
Vi)
12
Whether plaintiffs prove that they
were/are ready and willing to
their part of contract?
Whether plaintiffs pmve 'e1: .
defendant has commitfned _
agreement?
Whether defendaE1t"'~
agreement to has'
terminated as cor;tended" Para:-:7 of
the Written stat:em_en1; ~
Whether for
aggeement?
' In plaintiffs are
emitletzig for ef Rs§j.25,000/ -?
vii) Whether Meagan: VvA:"wis'«..:"'emtitk:d tbr
viii)
compensatory posts uradetj 35-21
of 0.19.0.9 e
What e1f;de1'e.0r
e kfee*.mnme§:AL ISSUES
Wiiet1Ie:« the"'_def=ejx'x&ant preves that the
'wasuit is notfxzaintainabk as it is
It premature eentended?
_ defendant proves that the 1"
p1ai;1tifi'_ :'.-s a wholly un-necessary party
ta-the suit?
13
iii) Whether the sit filed by the plaintfifs is
hit by Sccfion-3 of Benami Transaction.' _T
(Prohibition) Act, 1988? w
8) During the trial, the 18*
himself as PW. 1, While the dcfendégnt :
as mv.1. She examined Onefiblga %
P. 14 and :31 to D5 were Eat' the
'68. V .. A .
9) bath s:aes;ma1 Court by
its judmenf issue No.1 to
3 and 5 the; that the me was not
essence of plaintiffs have waved
are Willing to perform their pan; of
the defendant has committed blmch
of the plaintifls are entitled for
' 'spec1fi' 'c o' of the agreement. The um' 1 Court
' "3;;'1$§1WemdV"Issue No.4, '7 and Additional Issues No. I to 3
1jh'c"1t1egativc holding that the defendant has failed to
that the agreement to sell was validly tcrmmwed
&g
14
and that she has failed to prove that the suit
Inaintainable on the ground that it is prema1;§1I*e;.'"
she has failed to prove that the 18* nan» »
urmecessary party to the suit, fltlie. 3 f
hit by Section 3 of the Benami .
Act, 1988. The trial court he1dLot:nd the
answers on other issueegiissoe 'not arise for
oonsiderafion. of the Trial
Court decreed and directed
specific to sell. The trial
Court Qua p1aint:Zfl' to deposit
Rs.53,65o/';ooebcroiéeodge within a period of two
V.1;uo11t;l:fo dgndk the defendant was directed to
AV.'-execute sale deed in favour of the 2"
of the schedule property within a
ope:-iod months. She was also directed to obtain
:the_ order of conversion of the schedule property into
'.I"1o: 1;---a,gric11ltu1'a1 use Rom the competent authority for
: '3X6C1lti0I1 of the sale deed. The trial Court furthe
15
directed that the schedule property shall be
through conapetem: surveycr and the sale _
calculated at 123.650] - per Cent and if t116_.'£3:".'.'»¥.A4t:."..:IA'}t:'e'f§\:.I'i.€A':Sb " > N
from the extent stated in the
sale price also shall vary pmpmfimmmiy, %
made good by either of the
further obsexved that file to comply
with the decree, t_h.-e_ get the sale
deed of [W '
10; by th¢ said judgment and
decree, ihe' 'sele filed appeal before the
Distric3t--J1;dge: uaupi, ELA. No.11 of 2001. The Lower
ai'£ei?W}V1ean'ng the parties, framed the
rbalirmg fer COI1SidCI'&ti0112-
.. A«:_\3i.r'V14'1etI1e1' plaintiffs have complied with
the mandate of Section 16(0) of
Specific Relief Act ----- 1963?
ii) Whether the learned Civil Judge
(Sr.Dn.), Udupi, is justified in fiving a
finding to the effect that time was not
the essence of Contract?
_, Pointek 2 in the amrmative, Points ----~ 3
and Point No.5 partly in the
%H ameufiaevefhekengtnatumpeenefistmwecxnnpnedxmun
T the Section 16(0) of the SR. Act; that the
«eh-hfifl(§nyeiejusfih&dfl1gwhugafkufingtothecmkwtflnu
was not essence of the contract; that the decree
'V ' trial court directing the defendant to get the Land
16
iii) Whether the decree is unenforceable in " 7
View of the dinection gven to
defendant to get the land 5 _.__ é
into noI1~--agricult1n'a1 purposes '
the competent authorities? ._ _. V'
iv) Whether an issue ;
comparative hardshipvgaf the '
contemplated under "Section 29 "of '
Specific Relief . Act ferjuei
and proper --._ _ 'fdeter1I;.iIia!i0xi * . _ of the
dkfinfie? e_a «nee.
V) for by
.11'. se,._Vto _w'E;at eiitent?
vi) the pam 'es
11)'--,_ ._ --O;1""..--'re'-assessment of the oral and
documentaijr Lower Appellate Court
&/
17
converted to the non-agrieultzuml purposes fromlhe
Competent Authority is not unenforceable; "
of specific issue regarding the comparative K
the parties under Section 20 of the'
not required; and that the xthe
does not call for interferemne, 'the is
justified in holding that em-aw for the
reliefs as sought in the the Lower
Appellate Court_ diamissed the
judment of zihected' that the
appellant land surveyed with the
assistance at" within two months
from date ef' by making necessaxy
Authorities with the cost of the
I" appellant was further directed to
move authorities for getting' Convasion
aft the. suit land for non-agricultural purposes
as months from the date of the judgment with
'"pfoper irltimation to the 1» pla1'ntifi' and if the
5/
19
arbitrary, being contrary to law and the
material on reconi? T
ii) Whether the Courts below V' M
justified in decreeing; -to;-%kkk %
specific perfoxmanoe, p?Js s¢1s$i§}n' " j
had been handodmfer ta um plai1'ii:§..fVI §.
and the land is z1oi;*vL4:z:1_V_i'c:z:* '
agnbuitural {Isa diéC1'etio§1
exercised by the % bexmv in
dec1'eei;1g tIf1_t_-3.. ..$1;~.it for
specit'i's>%%TAJ'per:'orma£zce;L%%isx to
riotice of this appeal,
Respondenf NC). 1 _/V has appeared through the
" {:§:§uns6I,'A V"\v}.'-ails Respondent No.2 hag entered
Vcaveét. _
%%14) f 5% hearing the learned counsel appearing
ii on going through the judmrents of
below, Iwas convinced that few more substantial
"» q1l6St1OI}.g of law also anscs for conslderanon kl thus
@
20
appeal. Therefore, the following additional
question of law were framed:
i) Whether the Courts below are
in holding that the 2fid::'plai§ 1tifi',*«.wR:e.:is X
stated to be the nominee pf -_1§* «. "
is entitled to seek
of the -- T_
was I10 of
plaintiff and aemang? ~
ii) justified
11;; 17mg p£aintifi' being
A' pm-zhaser of the
progiefiy .. '" the ag'eement---Ex.P 1
'A was to perform his
5- .. LA 'me and has complied
, 5vi1§h f.fie'~rec;ui1ement of Section 16(0)
A s. 12. Act, though he had parted
H his interest in the agreement in
feeder of 2nd plaimtifi'?
" Having regard to the facts and
circumstances of the case, whether the
Courts below, in Law, could have
exercised discretion at all for deereeing
{V
21
specific performance in favour of the
2nd plaintiff, who is not a party to
contract?
In the light of the above, thz:""'Iea1j_m:d
appearing for patties were
submissions. Accordingly,
above points.
15) Sri. l?ad_ubidri"' Roe, learned
Senior appeal, urged
1) The ipiainuirso» nofigagacmtmsts and both of
them iIioomo"'t;ax::aosossees, as such, they are
noiientitiod Vtobiily or agricultural lands as
Section 79A"""'ai1d 8-0 of the Karnataka Land
' Ivéefomis Therefore, the decree granted by the
Aibeloov' contrary to the said provisions, as
SiIiCh,,.__it iopexversc and illegal.
.: AS the ageement, the total consideration for
""..i:'hc:*" property agreed to be sold has to be
[ascertained after measuring the land and then
multiplying the total extent with Rs.6-50/~ per
%£=/
iv)
Cent, therefore, it is not a concluded oont:'act,--..as
the total consideration is not specific. V. '
As per agreement, the saie
executed only after getting into
non-agricultural use and is
Contingent Contract.
Though in the p.lait1t"'£§fash'fiovv.,.rc3}tef for
directing the to gemenene converted
for non-ag1'ioultura1,_:f1s.e the sale
deed, the directions in
that ._:directions are iflegal
'
As have directed that the
defendazit =shou1Ad_" obtain an order of conversion
_ _ exee1iti11g_Athe sale deed, the decree passed
db}; Comte below is not executable, in the
" is no specific decnee directing
'e ,_.§;iefe:3dei.?%j;td:;to execute the sale deed and there is no
iimdieefion as to what should happen if the
so :R.eve"11ue Autlxorfiies refused to gant permission
V' vt-9: covnezt the land for non--agricultura1 use, thus,
the decree is vague.
M
23
Both the com-:;s" below have failed to taI;e'e',:.i:i:t.<)
considerafion the fact of 1" plaintifi" ~
with his right under the agxeement in faeeur
2nd plaintiff as a "
reasonable to infer that the
ready and Willing to his (if rxiee V'
contract and therefore', ' c
performance of the ---Wee not
maintainable in l_ig!_1t er 15(0) of the
Specific ReliefAct. V'
Admittedf , is between
the 2114:: deferigzient in respect of the
sa}.e bf and merely because
the---2nd be the nommee of the 15*
- use was entitled to seek specific
erjforeen£:ez11;_ " "Of tfie agreement against the
_ A "'defende'n't, as'$'iiel91, the decree of the Courts below
. defendant to execute the sale deed in
. = AA'favdi1e"."L:e1'e:="the 234 plaintiff' is not legal and
Veusteinable and it is opposed to the provisions of
x Tseéeeain 15 of the s. R. Act.
"'I"iie Courts below have totally failed to eonside1' as
to whether, in the facts and circumstances of the
ease, the discretionary relief of Specific
6/
24
Performance could be gantod in favour of "QM
plaintiff and in this regard both the Couyffis
have ignored the efioct of the provisionsiaf
20 of the S. R. Act.
ix) Grant of Specific perrorman¢eoobe£;%1g
'the Courts below toohaye the
said discretion in favour___oi'2fi3. when
admittedly mmwas of Contract
between the 2"" and
ought to this is a fit
case o;)3§}--.. amount
with reasona;p1¢ko§n¢¢kr§sz;& A
The Ieariacd~. s%ex:;i<§r%%joo : submitted that the
defendant is the advance amount of
' .of__the plaintiffs with reasonable
isiipport of his various contentions, he
£116 following decisions: -
AIR ioéo so 504
CHACKO Vs. THE STATE BANK OF
TRAVANCORE]
Ia/o
iv)
25
AIR 1995 SC 1607
[S.V.R MUDALIAR (DEAD) BY LRS. AND"
(DEAD) :BYfT_
Vs. MRS. RAJABU F. BUHARI
AND OTHERS]
AIR 1998 SC 2216
[GANESH sum' Vs.
OTHERS]
AIR 1996 SC 2150
[KANSHI RAM V55-o.oooy:% JAWAL AND
OTHERS]
(1937) sum.' 11*
[ *v§:1%iLL «.F_€V5SE'PVVIF1"§ SON MATHEW
r;EoUMB;aRAooio%oo% Ig".rRU3zILA's son AND
Vs. V _
16) tncauaa Sr: Nataraj Ballal sought
to support "of the Courts below and
.....
Courts below have concurrently
‘held uiatothe plaizatiifs more particularly, the 1»:
,” {who is the party to the axiom was
..a1wayo feady and willing to perform his part of the
corjii£I’act and that it is on amount of the failure on
é:he part of the defendant to perform her part of
“the contract by getting the convesrsion order from
the competent revenue authorities, the sale
&/
DR. =
26
transaction could not be completed and
the plainties are entitled for the relief
performance and this concurrent findixig ‘
Courts below are sound, as euch.;jj’_the3§rv’–do ‘* V
not warrant iiltetfezenee by ‘ ” ~.
The terms of the V H V the%
defendant to execute the” etitfjlervvfgizl the
name of the 16’ any of
ilis nominees, has
nominated the “sale deed and
the said_Vfec£.1:i1es.,;t}een_:V the defendant
by a competent to seek
{gent and it is in
the ‘ef the Courts below have
granted ‘relief an;i’e no illegality in the said.
ordez’-of the Eielew.
_’ The circumstances of the case clearly
A the defendant, though was under
to get the land converted into non»
,_ V purpose, failed to move the concerned
V’ V. fevenue authorities and even after havizig received
” “‘?rIie”major poxtion of the amount as advance, she
in possession of the property and
continued to enjoy the benefit from the propmty,
g,/°
27
has failed to perform her part of the conu*actl and
therefore, the conduct on the part of the ~ H
dis-entitled herself from seeking equity
hands of the Court: in her faV_O3.~.”.’_’ e e e
Merely because the .
agriculturists and ince_;’ne–ta$i
not prevented from of
the agreement in ee;x,_r,a§Vi”(:11.ltu1’aVlV’A}aV}1ds, as
Section 79-A and ’30 L Land
Reforms Aei’d_o of the Civil
Court relief 9!’ perfomianee of
lands in
favo1.;r”oI’ A ‘ V
The neI1x–fi1.entiei3;Ei:g,?:_”e1:’1ti’ie total amount of the
sale eonsiéetjefioil the segment was obviously
ozi-§é2c(;g§ux;_t of”the…nen-ascertainment of the exact
__ . e;::teVn?:_A of land and therefore, the parties
t_1:r;’;;ght”‘it’_fi£’V:’e5 mention the value of the land per
cent the total value could be ascertained
after the measurement/survey of the land and on
.. it cannot be held that there was no
.’ “”ee’neiuded eonmwt. 5/
28
The condition on the part of the defendargttto
obtain conversion order does not
agreement as a Contingent contI’act._f ‘.
Courts below were justifieq in ee * kt
defendant to obtain the e
ieeepeee e
order, as the Civil court
such directions. V
The 2nd plaintiff L e 1st
plaintiif is a ‘% expression
“Representetixfe reeed ..S3ectien 159:.)
of the competent to
seek agreement.
The __Ceurts below do not suffer
fibre eny 1:’-regzxlarity and this Court
eheumx gee _ eerightlyet interfere with the said
. of the Courts below sitting in
A under Section 100 of C.P.C.,
appeal is liable to be dismissed. In
‘ his contentions he placed relimlee on
the vfellowing decisions:
= AIR 1993 MADRAS 100
[RVELAMMAL Vs.R. DAIVASIGAMANI AND
OTHERS]
fir –
-haw perused the records of the courts below.
29
ii) AIR 1997 so 3236
[HABIBA maroon Vs. UBAIDUL HUQ AND
OTHERS] .
AIR1992KAR375 _ [MUNISETTAPPA ' KRISHNAPPA AND iv) AIR 2000 303106, % '
[GOBIND RAM vseVG:,AN CIjI’AN§D}_
v) 2006(1)
[P.C. VARQHESTE k asvm AMMA
BALAMBIKA DEVI’*.A1§€I;r ofrrggnsl
vi) AIR 2001
vii) 2da7;§II§VV%SC:&’%j:%1%33§3%%
A%%{1>Js;~k, RA;}:£AI{RISHNAVV~~v”REDDY Vs. M.K.
l3HAGYA.LA}i.S1flJEI_ AND ANOTHER]
viii) AIR Azoezksc 2335
[A;=MARIA._ ANGELBNA (D) AND omsres vs.
% _A.e. BALKIS BEE]
SCALE 569
– NATH SHARMA Vs. SHYAM
GOELA AND ANOTHER]
x)~ V”-.ViLR’:”V’1986 KAR 4031
* {JOSE Vs. ANAN”I’HA BHAT]
I have carefully considered the submissions
. by the learned counsel appearing on both sides. I
&/
30
13) The undisputed facts are that the .
is the absolute owner of the schedule
are agricultural iands. The defenrie;’nt ihe V
suit schedule lands in favourof tlit3.__l.i*%_i)’1a1nt3’»”‘V’_vif’1e.irted.
registered agreement of sale
Under the said agxeeziiept, i a
sum of Rs.25,000/- as and
agreed to at the
time of the presence of
the sale oonsideratitm
has “eiie agreement, the parties
have of the land should be at
Gent izhe total consideration should be
measuring the land. As per the
‘contents gf ttiei agreement (Ex.P1), the defendant was
‘I,
_ .. .e _e obtain permission for sale of the framented
also get the land oonvatw for non-
‘:’_4:ag*ie11lt131’a1 use Within six months. It is an undispated
‘feet that the defendant did not obtain either of the
31
permissions within the time statod in the agteemeziit’-.or
within the extended period. Ultimatciy, the i
was not completed and this bd the .,
present suit.
19) There is no dispiiao’
are non-agiculturists ttiozo to
income«tax. As noticed :f__nattcr of the
suit are agxicuitmfai the KLR Act
prohibits ” acquiring the
agictfltixfai’ ii?-3′ section, on and
from Act No. 1/ 1974 w.c.f.
01.03. V1974,’ ifio or a family or a joint famiiy
3 assu1°’éti’Vazmual income of not less than
Twelve thousand) fiom sources
L ot11ierL..t11an44:_V lands shall be enticed to acquire
ianéijirhcthcr as land owner, landlord, tenant or
with possession or otherwise or partly in one
“if and partly in another. Section 80 of the Act.
jgirohibits transfer of agricultural land to new
M
32
agrioulturist. As per this Section no sale,
exchange or lmse of any land or interest A’ _
favour of a person who is not an ”
is disonfitled under Section 79-Al:
or hold any land, is lawf11l..=’i+Iowe’vo1j’,”‘ i
section empowers the grant
permission for such of micultural
land to a noneagticuktzzorist a. person
disentitlod 7943 to acquire or
hold the Commissioner is
satisfied fide intending to take
up i _ of Section 79-A and
4_1.Sec1ion.{_’8″O*of tho zamga; indicates that the bar under
sisiggoztotai as it provides for acquisition of
V by non-agriculturist with the
pormissioriv, the Assistant Commissioner. The
i vfifoijibitioniiitmdor Section 79-A is only for acquisition of
land by person having income more
the limit mentioned in the said section fmm
&/
35
Merely because the total consideration has not
specified, the contract does not ipscrfacto ”
invalid on the ground that there is e
contract. The parties have
the rate at which’ the property sholildfie solr}.’;7- V.
obviously for the reason not
definite as to What is ” and
that has to be
Finding out rate specified
in the of calculation after
I see no substance in
the eontentioneof Counsel that there
_ is no V’ eoi1e1uded’ cnnunot, on the ground that the total
V. is not specified in the ageement.
” V. earlier, as per the terms of the
the defendant was required to obtain
for sale of the fragmented land and also
‘:* conversion of the land in question to non»
éigieultural use. It is based on these conditions
36
contained in Ex.P1, the argument of the learned Senior
Counsel was that, it is 3. corrmngent ”
therefore, it is void, and Since the conve1’$_ien.V.h:§§s ‘ t
been secured, such agreement not
enforced. Section 31 of Vthée V.
def1nes,~ A Contingent or
not to do something, if such
contract, does oxjdoes not? contents of
Ex.P1 are transaction
cannot be pexmissimxs are
themagreement would say
that unless thoee are obtained, the
V is not entitled to get the sale deed in his
. ….. ..
rem. the conditions contained in Ex.P1
for sale of the fxfamented
H t’ land the conversion for non~ag’iculturaI use
nzere eonditions and it has no efi-‘eat on the
cofenietion of the transaction The purchaser under the
‘ A * was not precluded from obtaining a sale deed
W
37
even if the permissions are not obtained. O!:)t,a-iI1i11:.g”‘*.<e;.:f
the permissions was not a condition precea:'xe:ot._°
execution of the sale deed and therefore, V' D
said that the contract was a I.' T
within the meaning of Sections' oft t
such, the agreement cannot
to be contended by There
is also no substance by the
learned below had no
jurisdietioo 1/ttclformanoe of the
._ quesfion has not been
converted use, as the Court while
__. V.considae1§11g " 'Whether the plaintiff is
performance of agreement of sale'
wsetxot to consider, as to whether 'any other
the competent authority was required' ,
es, consideration has to be made by the
___"'euthofifies while regstering the document. Therefore,
Civil Court had jurisd1et1' 'on to d1rec1;' specific
&/
38
Performance of agreement of sale even in
agricultural land, though the land was not _
into non-agricultural purpose. No doubt; ” * ~.
below in the judgment and ;
to what happens if the Revenue
yam: permission to ‘eonve_IEf’:-‘.v T_ non-
agricuitural use. Howefiref, it cannot be
said that the deeree in the
case of vs. SHYAH
[2007 (31 scans
569] Council judgment in
Monuu. 1930 Inc. 237), which
,~,ifis 1v)yV the…_Ape3x Court in ms. cmmms
“.§FI§§i’AA’a’–i_’,g§~fi..§:§2aDDEN Vs. C.L. xamu. [AIR 1964 so
cmumrox vs. cmmr LA!
[Am 1971 SC 1238] has observed thus
« efthe Judgment:
T “I2. The Privy Council in Mofilal Vs.
Nanhelal. AIR 1930 RC. 287, laid down that
if the vendor had agreed to sell the property
39
which can be transferred only with the; _
sanction of some government authority, A.
court has jurisdiction to order the venébf M
apply to the authority
This proposition of law was:=,foHos§j;§3d’4’i;i ‘ f
Chandnee Widya wag Madden vs: V
Katial AIR 1964 so 978v..:a:L12.d R;C;–. c::a%ndio1:’k k
vs. cmmi Lai Sabharwa1….§IR–_ 19.71 sc %
The Privy A (supra)
also laid down *is an
implied {$31 bf ..1;1_;§%;’1}endor to
do all é_fi’cct; transfer of
thev he has agreed
to Vendee. Permission
fmxiz. the’ Ofiioer is
not aR¢c211£iviti(:3:1 for grant of decree
. specifif:”m1jf91mancc. High Court relied
% ifisxxecision in Mrs. Chandnee Widya
Dr. C.L. Kati] (supra) and
gaheb Shri Bhim Singhji Vs. Union
gym. (AIR 1951 so 234) to substamiiate
AA : Lt11e ‘conclusivc. In Mrs. Chandnce Widya
‘»-fsixpra) this Court confirmed the decisitm of
the }”a11jab and Haxyana High Court holding
that if the Chief Commissioner ultimately
fig
40
refused to gant the sanction to the sale, the
plaintiff may not be able to enforce j ~
decree for specific performance M
comraet but that was not a _bar__to ‘”
passing a decree for that relief. ” f A A’
the position in the ‘elf after. _
grant of the decree of d
the contract, the _ Land «~~–af§d ‘ ” *Dfevelopme1a3t
Officer refused for sale
the decree holder may as to
enforce brat held that
such 3; ‘a precedent
performance
of me coneegxfi,
23) aforesaid decisions of the
–vSi¢1premie substance in the contentions
by «the Senior Counsel appearing for the
aerenédaatd regard. Hence, I reject the said
d T ~.._ _ ‘ contenfion; }_
dd 24} In the light of the above discussion, the two
‘ ljjsubsfantial questions of law framed while admitting the
” appeal are answered in the negative.
41
25) The crucial aspect required to be
is, ‘whether in the facts and cimumstances of” %
the Courts below could have %% e .
performance of the ag1’eeInent~Ej;.P1′–..’iér.1 of’
second plaintiff ?
26) Admittedly the’ is 1″1″(JA»t *a to
the agreement of there is no
privity of contsae; ee and the
defendant the 2nd plaintitr
is his in respect of the
schedule to the plaintiff’ under
Ex.P1, the veIie1Gr:Vw’a$ to execute the sale deed
“‘faveu}i’ fif or his nominee. Thus,
aemelg he is entitled to nominate a
the vendor should execute the sale
X andmfcomingly in exercise of that right, the 2nd
been appointed as his nominee by the 16*
Reading’ of the avermems made in the pleint
well as the relief sought, indicate that the plainfifis
&/
42
have sought for a direction to the defendant to egeeiite
the sake deed in favour of the 2nd plaintifl’ at _
the 2nd plaintiff. There is also an ”
that, if in the event of the
conclusion that any of the “a_I”e not
the reiief of specific gemount
of Rs.25,000/- be to the 2nd
plaintiff. It is this considered,
as to whetiler to the reliefs
sought ‘the SR. Act deals
with t11e’:,_ ff ” obtain the specific
performance.” this section, Specific
of 3. may be obtained by any party
th.eret0,._ §.e;~;geV«fl1′;arties to the contract or the
or the Principal, of any of the
to ‘the’ As noticed above, the Sand plaintifl’
to the contract. The question is as to
.s§fied.1er the 2nd p1am:;ifr’éou1d fall under the expression
..,’ii’§’epresex1tative-ir1~iI1te1’est”. Perusal of the judments
43
of the Courts below do not indicate that the
below have considered, as to whether the A’
would fall under the categoly >
interest” and he could seek To
agrment. This aspect, -my .
goes to the very root: of the iofu to
obtain a decrw for V the
jurisdiction of cou,¢,%gg Qefief in his
favour. _ ‘V ‘_
27)_ __ Zoe’ the agwent-
Ex.P1, obligation to execute the
sale deed plaintiff or in favour of
fghe purchaser by a Ietter sent
Post, the agreement does not
;_ éééiietlaer the purchaser is emitled to
_as.s_ign 1 ii:5 under the agreement. As, prima facie
‘oi’._the parties to a contract are assifiable, it can
oieslened that the purchaser under Ex.Pl namely,
44 1st piamtimaad a right to assig1 his right tmder the
/7
@/
45
for execution of the sale deed and refund of ‘in
favour of the 2nd plaintiff were made in the piailifl _
this, it is clear that the 1st plaintifi’ mus_t..”
with his right under the agieemeidt
plaintiff for consideration.
23) In the case-.__ of R.
mzmsraamm [1 fetied upon by
the learned the Division
Bench of the has considered the
case, agreed to purchase
certain filed a suit for specific
perforgnance .5: _the. Vagreem’ em, but, during the
iot1e=9f was examined. In the light
ef ‘V44Vezt_im’gument was addressed before the
i other two plaintiffs, who did not
‘ ” the weimess box are not entitled for the specific
Rejecting the said oorltenfion, the Madras
lifiighi Court held that it is unnecessary for all the
“p’t:aiI1tifi’s to enter the witness box and the awment
e/
46
being jointly entered into by all the three plaiI1t:ifi’s,T’ e11e
of them could give evidence on behalf of all.
observation is made in the said
sale agreement, the defendant
deeds either separately or in of V’
plaintifis or their nominees.
observed that, it was to say
that the other the witness
box. In the to whether a
purchaser in respect of any
immovazyle his interest under the
ilrfaveur party, if so, whether such
V assig;1;ee’er nomieee could enforce specific performance
did net arise for consideration.
can be drawn from the said
.decisiein. e
In new ammo»: vs. mamm. Hm
0&5 (AIR 1997 so 3236), the Supreme Court
eonsidered a case involving ageement of re~
/!
gx
47
conveyance. In this decision, the Apex Court
that the agreement of re-conveyance A’
interpreted as conferring personal nfl’l-f’.b’ ‘
Supreme Court, a submission by
relevant terms of the doou1r1enf;” ‘
conveyanee was sought to be on select
body of persons, whom,
his own children.,_ on the
nelzoaining it cannot be
enjoyed :__ therefore, the
beneficiaries from assigning
their right of However, the
Age); argument observing thus:–
_ as original vendor is concerned,
a right to get re-
of the suit house within a period
of timee’;.months. If he himself get this right
nothing prevented him as the full
of the re-conveyed house from almost
…simuitaneously selling it to stranger.
Similarly, if he fails to enforce the right
@
48
Within time, his children could enforce that”
right within the same period and so V’
they are concerned, nothing is indicated’ a ”
the document either expressly dor ” 3 4′
necessary inapiication, that e ._r1ot’ = f A = T A’
assign the said right onceéit A’
in favour of any S
conjoint reading of the;
cannot be said that.xfl1e the
said right to
be purely ‘ ~ V. was
irlalienasibie mar have been
assigzzedrjio remade W earmarked,
lisifed _’r;atego1f3_Vf«.of~ specified in the
docuznent ‘
_ Under; the Apex Court held that
of right to repurchase by son of original
§end::ere«d% er-»plaintifl’ was therefore, valid.
dd *1’hus;’he1v¥i:r1g to the fact that the original vendor
. ‘ re-conveyance amfient lmd right to obtain
the Apex Court held that either the
‘ A * {vendor or his heirs had right to ass1gn’ that right
‘
49
and the assiglee would acquhe right to enfe1’eee’:the
same. However, in the case on hand, we are A’
with the re-eonveyance agreement. V’ V ” d
augment of sale between the
defendant. The ayeement d0es_ note .
that the 15* plaintiff is
C1ause–8 of E1-LP}. in not impliedly
indicate that the 1st his right
under the is that
the piamue by mean
‘defendant to execute the
sale deed ‘irne4:14’a1Ieii;t’_(E>”i’V da Agreement—Ex.P1 do
___not the assignee or nominm to
tf;e.agfee;}aent. Under these circumstances, the
of the Apex Court has no application
‘ ‘te effidmis ease.
In the mse of HUMSETTAPPA 4%
vs. 3. A AAR) Amzm [Am
992 XAR 375] relim upon by the learned eounsei for
&/
50
the plaintifi; the learned Single Judge of this
considered the question, whether the suit A’
performance of re-cenveyance ”
abated upon the death of the
case, the sole plaixltiff had -f;led “aV_ euVit %
performance of ageeznent of of
an immovable ‘During
the pendency of me saigleesfijig died, his
LRS. filed to continue
the suit the right to sue
and to on them. However, the
trial Court “mi under the agreement is
_,I:1ot V therefore, upon the
of his heirs and legal repxmentatives
said proceedings. In that new’ of
.___ti’:a,e_ suit came to be dismissed as abated.
order of the trial Court was questioned before this
The learned Single Judge of this Court held that
tum Court is not justified in dismissmg the suit as
S2
in favour of the parties to the agecment. There wiil”
mutual obligafions still to be performed. ”
unless the agmement specifically or K
for assiguncnt or transfer of such; ‘oi’ _
and party, the right under rm, ”
are mutual obiigations still tivgaymtlle
parties cannot be it is
assigned or fiansfexee,
having 15(0) of
the s.R.A¢¢ wrelief of Specific
pexformarfige as stated by Section
20 of the an action for spec1fi’ c
¢nforoen_§1eht.of s1ich_. aVgree::ment.
T. on hand, the 2*!’ plaintiff is not a
: – the 1″ plaintiff. He is not a natural
% :%%r.-.c%:;ki;+ gg meL1st pxamtia”. The 2nd plaintiff is stated to be
th:é .nacn.$::mce” of the 18* plaintifli But, the averments
mde in the plaint indicate that the 1st plaintiff has
Kxs~«3tC».\5 C\;»’§ €33 £””
” with his right under the agrwent Wm: the 2115
W
54
been completely overlooked by the courts below.
Therefore, the decree directing specific perl’orm,anee–..ef
the ageement in favour of the 2nd plaintiff, l
there was “A110 privity of contract, in my ll
perverse, illegal and contrary to
32) No doubt in the
averted that the 18* plaintfif as
are ready and willing pavltfof the
connect. The learned for the
defendant that there is
suifieiexlt to the readiness and
willingness of-~’l’tl1e plaintifis. However, the
w’ v the 1″ plaintifi} who is the
has proved his readiness and
Wlm his part of the contract by
l”*«.__efi’e1’if’g psy the balance sale consideration and to
t sale deed ‘2 Reading ef the judments of the
l. belew indicate that both the courts below have
jalaeed emphasis only on the conduct of the defendant
e/
56
defendant, the 1″ plaintiff’ was an Ofiicer in the V.
and he was financially sound. Therefore, it .
that the I” plaintifi’ was capabke of dd ” ~~
sale consideration. It is well-mttied
that he was always ready pay
sale consideration, it is Knot fox”. in
a suit of specific count the
money before if he
produces ” financially
sound and the balance sale
oonsidetafioo. txand, by the date of his
evidence, ilfiltecf’.-.115′ retired’ from the Bank.
,- that he had cash of rupees ten
“s;o tiv’enty..,t’eoesaed with him and that he had shares of
the Rs.20,000/- and also he had gold
o:fnaments;_ of oonsiderable value, no documentary
is produced to prove the said fact. It is
that even according to the 1st plaintifi”, the
Lbalance amount was deposited in Court by the 29′!
fix»
58
the above circumstances, it cannot be said that the 16*
plaintiff was ready and willing to perform his part oftlie
contract. Under these circumstances, the ”
are not justified in attaching much
alleged conduct of the clefendant-jg, T.
have made much about the it
and D5 holding that Exs. D4 135 iami,i§acit genuine
documents. PW.1 egteement
between him and the However,
he denies tiie it Exs. D4
and produced by the defendant
to contend. is dabbling in Real
I?)statC_;f’Iiusir1eVss was interested only in getting
:’Ev_ren if Exs. D4 and D5 are ignored, the
” gyms 13* plaintiff both in the plaint and
V .111 clearly indimte that, he has parted with
« V’ his” interest under the agreement in favour of the 211*!
for consideration and therefore, there is 110
V _ in holding that the 15* plaintii-‘fwas dabhfing in
g,/~
would be caused to the defendant if specific
performance is ordered.
33) In 1987 (Supp) sec 340 [P.V. Josephfs
Mathew Vs. N.KuruVila’s son], the Apex _
that, the Court should metictllously >_c;on$i€it::»:
and circumstances of the case the.
the litigation should also enté1f”i{;to d
It is further held that the dike see
that it is not used. as ‘appression to
have
34) ind_%A112ddd’3,9″9 6 2150 [ Kanshiram Vs. Om
aaif1d…_QtheI’s], the Apex Court in Para-5
V”–haz§:.. bbs¢r;fed_’ £1fiu.s:
g “-Having regard to the facts of this case
addressed by the learned
the question thafi arises for
cmisiziexafign is: whether fit weuld be just, fair
” equitable to grant the decree for apecific
v __pic;rformance? It is true that the rise in prices of
the property duxing the pcndcncy of the suit
F may not be the sake corasiicration for refusing to
decree the suit for specfic performance. But it
is equally settled law that granting dccme for
,&//
61
specific performance of a contract of ixnmovable’
property is not automatic. It is one of __
to be exercised on sound principles. Whe1a”—the ” ‘
Court gets into equity jurisdiction, it ‘
guided by justice. equity, go0d».conscktnoé”a¢d
fairness to both the parties. Considered-I
this perspective, in View of the mat” the .
respondent himself had claimed a1téInatiVc.rslief”
for damages, we think the Coraxtts
have been well justified
decree for damages, instead Vcf ozxjcriszzg
performance which ~ .§_avouId’ mb’o._ ‘ ‘ V
uJ:1fiair. Under these” ci1?cn3_n3tii.*ices’,~ _we hold
that the decree for perforoxagnce is
inequitable and unjue’£.,to’vthcAa;)peZIa1ii:J*’ ‘
35) In {ova Mudaliar Vs.
Rajabu while considering
the quefstiozfi to grant specific
performa;oce ‘should in favour of assigxee,
has ob;s¢rved’zhus 1:1; Pafaceé9:
” _ We are ofthe View that ifa case of the
could be regarded akin to
. the relief of specific
K pcrforiziarice may be refused; indeed
“eho1__11′<i- refused."
51$) In the caee on hand, the 13* plairltifi’ having
‘A with his right under the agrfient hl favour of
the 21″! plaintiff, would not sufier any hardship if the
éy
62
specific performance is not granted in his favour. On
the other hand, it is the common knowledge of every _O_i’1€
that the value of the immovable properties -.4
increasing. The agreement relates to the
are in 2009. Therefore, it is Ieasomibie to tide V
value of the property in question
by many folds. No doubt a
sole circumstance ‘_ o,.._31’a;,i gpecific
performance. However, as’ Court in
several deeisioije,’ also a relevant
factor while deciding the
question the specific performance
regard to the facts and
the ease, I am of the opinion that this
‘ is note which the chscre’ tion to grant relief of
ormanee should have been exercised in
of the 211*! plaintiff, who is not a party to the
it Lagiweement and to whom, the defendant had not agreed
«e
substantial question of law, the question whether the
Court could, in law, exercise discretion at “for
decreeing specific performance, could be a “~
iaw that substantially afieets the parties Q
In the case on hand, in my opirtioxte _
fact that the 13* plaintiff, Whoeeoteredttintn
with the defendant agreeing eeuxehetsgt’ ole
has parted with his e favour
of the 2nd plamufrr and….$ii1£:e~–tio privity of
contract eeeea one defendant, the
Courts below exercised the discretion
in favour of ‘V255 . the case do not warrant
_.. V.exercis;§e’Vof sucf1’t1iscI’ef;ion at all. In this View of the
the Courts below are not justified in
of the plaintiffs and granting the relief
‘ ‘of in favour of the 2″‘ plainfiff. The
e of the Qmrts below are perverse, illegal and
to law and they cannot be sustained.
@
stated declining only from the year 2000 onwidiig.
Keeping all these factors in mind, I am of _
that the defendant should be to V’: d o x
sum, which would reflect both tho
Rs.25,000/- and the intcrest»thcareoii;._ V
40) Having t and
circumstances of the that the
interest of jusfico defendant is
directed to to the plaintiifs
being 1*efI’ii1id”oftv1v1c’A with “ifitcrest.
41) &’I’£1_ ‘the above discussion, the
_.. judgment and decree of the
the suit for specific performance
plaintifi’ is set aside. In modificaizion
‘ ‘of mad judgoiont of the Courts below, the suit of the
H for specific performance is dismissed.
____”Ho§§:evor, alternative prayer for refund of the advance is
gnowod. The defendants are directed to deposit
fffig
KGR”* _ V
67
Rs.2,50,000/-(Rupees Two Lakhs Fifty Thousand)
Trial Court within one month from today.
shall smk payment of the said axggount _fifl1fi: ”
court. The amount said to have
plaintiffs towards the balanr e”
bercfundedtothem. % In the peculiar of the case, the parties costs. 'V