High Court Punjab-Haryana High Court

Maninder Kaur And Another vs Pritam Chand on 7 July, 2009

Punjab-Haryana High Court
Maninder Kaur And Another vs Pritam Chand on 7 July, 2009
R.S.A.No.1973 of 2007                         1



      In the High Court of Punjab and Haryana at Chandigarh


                        R.S.A.No.1973 of 2007
                        Date of decision: 7.7.2009


Maninder Kaur and another

                                                       ......Appellants

                        Versus


Pritam Chand


                                                     .......Respondent


CORAM: HON'BLE MRS. JUSTICE SABINA


Present:   Mr.S.S.Sandhu, Advocate,
           for the appellants.

           Mr.Rajinder Goyal, Advocate,
           for the respondent.

                 ****


SABINA, J.

Plaintiff- Pritam Chand filed a suit for recovery of

Rs.77,000/- (principal amount of Rs.50,000/- and Rs.27,000/- as

interest thereon) against the defendants. The suit of the plaintiff was

partly decreed by the Civil Judge (Sr.Divn.) Kaithal vide judgment

and decree dated 7.8.2004 for recovery of earnest money of

Rs.50,000/-. In appeal the interest was also allowed to the plaintiff
R.S.A.No.1973 of 2007 2

on the principal amount by the District Judge, Kaithal vide judgment

and decree dated 13.2.2007. Hence, the present appeal by the

appellants-defendants No.2 and 3.

Brief facts of the case, as noticed by the lower appellate

Court in para Nos. 2 and 3 of its judgment, are as under:-

“2. The plaintiff filed this suit on the averments that

defendants had entered into an agreement to sell a house

bearing No.450/12, MCK, for Rs.3,85,000/- vide a written

arguments to sell dated 3.1.1996. The defendants also

received Rs.50,000/- by way of earnest money on

3.1.1996. The target date for execution and registration

of sale deed was 15.7.1996. The plaintiff was always

reading and willing to perform his part of the contract and

he was even present on 15.7.1996 in the office of Sub

Registrar with the balance sale consideration etc., but the

defendants failed to turn up for executing the sale deed.

Later on, it had turned out that one Smt.Gurcharan Kaur

along with her son and daughters had filed a suit for

permanent injunction against the present defendants, on

the allegations that they (plaintiffs of that suit) were

owners in possession of the house in question. Vide

orders dated 15.6.1996 passed in the said civil suit, the

present defendant were restrained from selling the house.

So the plaintiff asserted that it had become impossible for
R.S.A.No.1973 of 2007 3

the defendants to complete the sale deed and hence, the

plaintiff had become entitled to refund of his earnest

money of Rs.50,000/- along with interest at the rate of

18% per annum and costs. Hence, this suit.

3. The defendants in their joint written statement

admitted the execution of the agreement for sale and

receipt of Rs.50,000/- as earnest money. However, it was

pleaded that the defendants were always ready and

willing to perform their part of the contract and it was the

plaintiff who had failed to perform his part of the contract

and so has forfeited the earnest money. It was also

pleaded that suit was not maintainable in the present form

and only a suit for specific performance of the contract

was maintainable.”

On the pleadings of the parties, following issues were

framed by the trial Court:-

“1. Whether the plaintiff is entitled for recovery of

Rs.77,000/- with interest @ 18% per annum on the

ground alleged in the plaint? OPP

2. Whether the plaintiff has no locus-standi to file

the present suit? OPD

3. Whether the suit of the plaintiff is not

maintainable? OPD

4. Relief. “

R.S.A.No.1973 of 2007 4

After hearing learned counsel for the parties, I am of the

opinion that the present appeal deserves to be dismissed.

In the present case, the suit of the plaintiff for recovery of

earnest money of Rs.50,000/- was decreed. The appellants did not

challenge the said judgment and decree by way of an appeal. In

fact, the plaintiff went in appeal challenging the part of the judgment

and decree, whereby interest was not granted to him on the amount

of earnest money. Thus, the controversy involved in this appeal is as

to whether interest could be awarded on the amount of earnest

money or not. The agreement to sell in question was entered

between the parties on 3.1.1996 and the defendants received

Rs.50,000/- as earnest money. The defendants were unable to

execute the sale deed on account of injunction order passed by the

Civil Court on 15.6.1996 restraining the defendants from executing

the sale deed. The said civil suit was filed by one Gurcharan Kaur

and her children against the present defendants, wherein the order

dated 15.6.1996 was passed. The fact remains that in case the

defendants were not in a position to execute the sale deed, they

should have returned the earnest money to the plaintiff. However,

the defendants kept the money with them for a very long period. In

these circumstances, the finding of the learned District Judge,

Kaithal, while allowing the interest to the plaintiff on the amount of

earnest money, cannot be said to be perverse. The plaintiff has

been held entitled to pendente lite interest @ 9% per annum and
R.S.A.No.1973 of 2007 5

future interest @ 6% per annum on the earnest money. The said

rate of interest cannot be said to be on a higher side.

No substantial question of law arises in this regular

second appeal. Accordingly, the same is dismissed.

(SABINA)
JUDGE

July 07, 2009
anita