R.S.A.No. 2877 of 2009 1
In the High Court of Punjab and Haryana at Chandigarh
R.S.A.No. 2877 of 2009
Date of decision: 6.8.2009
Labh Singh and others ......Appellants
Versus
Sanjeev Kumar and others .......Respondents
CORAM: HON'BLE MRS. JUSTICE SABINA
Present: Mr.H.R.Nohria, Advocate,
for the appellants.
****
SABINA, J.
Plaintiff-respondent No.1 Sanjeev Kumar filed a suit for
specific performance and for joint possession against defendants No.
5 to 7 (appellants) and respondents No. 2 to 5. The suit of the
plaintiff was decreed by the Civil Judge (Jr.Divn.) Barnala vide
judgment and decree dated 11.9.2007. In appeal, filed by defendant
Nos. 5 to 7, the said judgment and decree were upheld by the
Additional District Judge, Barnala vide judgment and decree dated
11.6.2009. Hence, the present appeal by defendants Nos. 5 to 7.
Brief facts of the case, as noticed by the trial Court in
para Nos. 1 to 4 of its judgment, are as under:-
” The plaintiff has filed the present suit for
specific performance of the agreement to sell dated
3.12.2002 and suit for joint possession of the suit
R.S.A.No. 2877 of 2009 2property. In the plaint, it has been submitted that the
defendant Nos. 1 and 2 were owner in possession of the
suit property comprised of Khasra No.228//1(8-0), 2(8-0),
9 (8-0) situated at village Pakho Kalan to the extent of 2/3
share. The defendants No. 1 and 2 had agreed to sell 16
kanal of land of their share in the suit land @
Rs.1,67,000/- per acre to the plaintiff and had executed
an agreement to sell dated 3.12.2002 and had also
received Rs.2,30,000/- as earnest money. It has further
been agreed that the balance amount of Rs.1,04,000/-
shall be paid on 9.12.2002 i.e. date fixed for execution of
the sale deed and had also agreed to deliver the
possession of the land to the plaintiff. The defendants
had executed the agreement to sell after hearing and
understanding the contents of the same to be correct in
the presence of the attesting witnesses. The plaintiff was
present in the office of Joint Sub Registrar, Tapa on
9.12.2002, along with balance sale consideration amount,
but the defendants no.1 and 2 did not turn up. The
plaintiff in order to get his presence marked got prepared
an affidavit and had got the same attested from the Joint
Sub Registrar, Tapa in token of the proof of the plaintiff,
on the date fixed. It has been further submitted in the
plaint that the plaintiff has always been ready and willing
R.S.A.No. 2877 of 2009 3to perform his part of the agreement to sell by paying the
balance sale consideration amount to the defendants no.
1 and 2 and the plaintiff is still ready and willing to
perform his part of agreement to sell dated 3.12.2002.
The plaintiff had verbally asked the defendants no. 1 and
2 to get the sale deed executed as per agreement to sell
dated 3.12.2002, but the defendants had not shown their
intention to execute the sale deed. As such, the
defendants had violated the agreement to sell dated
3.12.2002 by executing the sale deed qua the suit
property, along with other property in favour of the
defendants No. 5 to 7. The said sale deed having been
executed is against law and facts and is nullity in the eyes
of law. Hence, the present suit has been filed.
2. Upon notice, the defendants No. 1 and 2 filed written
statement, in which they have taken the legal
objections that the plaintiff has got no locus standi to
file the present suit; the agreement to sell dated
3.12.2002 is forged and fabricated document; the
defendants no. 1 and 2 have not affixed thumb
impressions on the agreement to sell dated 3.12.2002.
On merits, all the averments as mentioned in the plaint
have been denied by the defendants. It has been
submitted that no agreement to sell dated 3.12.2002
R.S.A.No. 2877 of 2009 4was executed by the defendants in favour of the plaintiff
nor the defendants thumb marked the same, after
understanding the same to be correct in the presence
of the attesting witnesses. It has further been
submitted that no such agreement to sell was executed
by the defendants and the defendants have admitted
that they had executed the sale deed for the suit
property in favour of the defendants No. 5 to 7.
3. The defendant No.4 appeared and filed
separate written statement, in which the defendant has
taken legal objection that the suit of the plaintiff is not
maintainable; the plaintiff has got no locus standi or
cause of action to file the present suit against the
defendant No. 4 State Bank of India. On merits, all the
averments as stated in the written statement have been
denied for want of knowledge. It has further been
submitted that in case any agreement to sell has been
executed by the defendants, then it has got effected
upon the rights of the defendant No.4 State Bank of
India.
4. The defendants No. 5 to 7 filed separate
written statement, in which they have taken legal
objections that the defendants No. 5 to 7 have
purchased 20 kanal of land vide sale deed dated
R.S.A.No. 2877 of 2009 56.12.2002 out of 37 kanal 4 marle, comprised Khasra
no.228//1(8-0), 2(8-0), 9(8-0), 229//5/2(6-12), 6/1(6-12)
and as such had purchased 400/744 share which
comes to 20 kanal. The said land was purchased by
the defendants for a consideration of Rs.five lac. The
defendants as such are owners of the land measuring
20 kanal which they have purchased vide sale deed
dated 6.12.2002. The defendant No.3 is a minor and
suit has been wrongly filed against him. The present
suit has been filed by the plaintiff inconnivance with
defendants No.1 and 2. On merits, it has been
submitted that defendants No. 5 to 7 have purchased
the suit property from the defendants No.1 and 2 vide
sale deed dated 6.12.2002. All the averments as
stated in the plaint have been denied. The said
agreement to sell dated 3.12.2002 has been got
prepared by the plaintiff inconnivance with the
defendants No. 1 and 2 with a view to cause loss to the
defendants No. 5 to 7. The sale deed has been
executed in favour of defendant Nos. 5 to 7 is legal
which was executed for a consideration of Rs. Five lac.
The defendants No. 5 to 7 are bonafide purchaser or
consideration without notice.”
R.S.A.No. 2877 of 2009 6
On the pleadings of the parties, following issues were
framed by the trial Court:-
“1. Whether the defendants No. 1 and 2 entered
into an agreement dated 3.12.2k2 with the plaintiff to sell
the property in dispute by receiving amount of
Rs.2,30,000/- in cash and also agreed to execute the sale
deed on or before 9.12.2002 on receipt of balance sale
consideration in favour of the plaintiff? OPP
2. Whether the plaintiff was ready and willing and
is still ready and willing to perform his part of contract
dated 3.12.2k2? OPP
3. Whether the sale deed No.2047 dated
6.12.2002 registered on 11.12.2002 executed by
defendants No. 1 and 2 in favour of defendant Nos. 5 to 7
is null and void? OPD
4. Whether the plaintiff is entitled for specific
performance of agreement to sell dated 3.12.2002 as
prayed for? OPP
5. Whether the plaintiff has no locus-standi to file
the present suit? OPD
6. Whether the agreement to sell dated
3.12.2002 is forged and fabricated documents? OPD
7. Whether the defendants No. 1 to 3 are
entitled to special costs under Section 35-A of CPC?
R.S.A.No. 2877 of 2009 7
OPD
8. Whether the defendants No. 5 to 7 are
bonafide purchaser without any notice? OPD
9. Relief. “
After hearing learned counsel for the appellant, I am of
the opinion that the present appeal deserves to be dismissed.
Plaintiff Sanjeev Kumar has filed a suit for specific
performance of agreement to sell dated 3.12.2002 and for joint
possession of the suit property. In order to prove his case, he
himself appeared in the witness box as PW-4 and deposed as per
the contents of the plaint. PW-1 Suresh Kumar and PW-2 Joginder
Singh, attesting witnesses of the agreement to sell, corroborated the
statement of the plaintiff with regard to execution of the agreement to
sell.
On the other hand, defendants No. 1 and 2 denied the
execution of the agreement to sell Ex.P-1. It was also averred that
the agreement to sell was not thumb marked by them. However,
defendants No. 1 and 2 did not appear in the witness box to
substantiate their averments made in the written statement. In these
circumstance, both the Courts below rightly came to the conclusion
that the agreement to sell Ex.P-1 stood duly established. The
appellants are the subsequent purchasers of the property in
question. Their stand before the Courts below was that they were
bona fide purchasers for consideration. The appellants based their
R.S.A.No. 2877 of 2009 8
claim on the basis of sale deed Ex.D-1 executed in their favour by
defendants No. 1 and 2. The sale deed in question Ex.D-1 was
executed on 6.12.2002 and was got registered on 11.12.2002. The
sale consideration was not paid to the vendor before the Sub
Registrar at the time of execution of the sale deed. In fact, the case
of the appellants was that the entire sale consideration had been
paid to defendants No. 1 and 2 at their residence. In case the sale
consideration had been paid on the day the sale deed was executed
then there is no plausible explanation as to why the sale deed was
not got registered on the same day and was rather got put up before
the Sub Registrar on 11.12.2002 for registration. Moreover, the
parties belong to the same village and in normal circumstances, they
would have come to know about the execution of the agreement to
sell by defendants No. 1 and 2 in favour of the plaintiff.
Hence, the Courts below rightly came to the conclusion
that Ex.D-1 appears to be a hasty transaction which was entered into
in order to counter the agreement initially executed by defendants
No. 1 and 2 in favour of the plaintiff.
No substantial question of law arises in this regular
second appeal. Accordingly, the same is dismissed.
(SABINA)
JUDGE
August 06, 2009
anita