High Court Kerala High Court

Mumthaz vs C.K.Bhaskaran on 27 July, 2010

Kerala High Court
Mumthaz vs C.K.Bhaskaran on 27 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 364 of 2000()



1. MUMTHAZ
                      ...  Petitioner

                        Vs

1. C.K.BHASKARAN
                       ...       Respondent

                For Petitioner  :SRI.K.MOHANA KANNAN

                For Respondent  :SRI.V.CHITAMBARESH

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :27/07/2010

 O R D E R
                            M.N. KRISHNAN, J.
                           = = = = = = = = = = =
                              A.S. No. 364 OF 2000
                            = = = = = = = = == =
             DATED THIS, THE 27TH DAY OF JULY, 2010.

                              J U D G M E N T

This is an appeal preferred against the judgment and decree of the

Subordinate Judge’s Court, Palakkad in O.S. 341 of 1994. The suit is one

for specific performance of an agreement for sale of 8 cents of property and

the trial court had granted a decree in favour of the plaintiff. It is against

that decision, the defendant has come up in appeal.

2. Heard the senior counsel for the appellant as well as the

respondent. The brief facts necessary for the disposal of the appeal are

stated as follows: The plaintiff and defendant had entered into an agreement

on 18.3.1994 with a stipulation that the defendant will sell 8 cents of

property to the plaintiff and towards sale consideration an advance amount

of Rs. 10,000/- was paid. As per the stipulations in the agreement, the

document was to be executed on or before 18.6.1994. There was also a

provision in the agreement, for the purpose of enforcing the agreement as

well as in case of breach committed by the plaintiff, to forfeit the advance

paid and recover damages as well. According to the plaintiff, on so many

days in June, he had contacted the defendant to hand over the document for

A.S. 364/2000 2

the purpose of preparation and registration of document and ultimately

when he went on 17.6.1994, the house was found locked and thereafter the

he issued a telegram expressing his readiness and willingness to perform his

part of the contract. The defendant did not turn up and therefore, the suit

was instituted for specific performance.

3. On the other hand, the defendant would contend that an agreement

has been entered into, but breach has been committed by the plaintiff, that

the plaintiff was never prepared to perform his part of the contract, he was

not having consideration to be paid for the transaction and therefore, in spite

of repeated request as the agreement was not performed, she had issued a

lawyer notice on 18.6.1994 regarding the breach committed by the plaintiff

and since he had committed breach he is not entitled for specific

performance. In the lower court, PW.1 and DW.1 were examined. Exts.

A1 to A3 and B1 to B6 were marked. On an analysis of th evidence, the

court below granted a decree in favour of the plaintiff. It is against that

decision, the defendant has come up appeal.

4. The learned senior counsel for the appellant would contend that

the conduct of the plaintiff would establish that he has committed the breach

of contract. Th defendant had issued a notice on 18.6.1994 itself regarding

the breach committed by the plaintiff and therefore, it is submitted that the

A.S. 364/2000 3

plaintiff is not entitled to the discretionary relief of specific performance of

the contract. The facts in this case are really interesting in nature because

the parties are competing among themselves to show that he has been in a

position to perform his part of the contract. It has to be essentially held that

in a contract for sale of immovable property, time alone cannot be the

essence of the contract. Therefore, just because of a delay of one or two

days on this side or that side, if it is explained, then that alone shall not be

the criteria to refuse a decree for specific performance. The plaintiff has

examined himself and the defendant has examined her husband as the

witness. Learned counsel would contend that the court has granted

permission for the husband to be examined and he was the person who had

done the entire transaction and therefore, he is a competent person to speak.

So,we will consider that both PW.1 and DW1 are persons competent to

swear the facts. PW.1 would depose that in the month of June, he had

contacted the defendant on two – three occasions for the purpose of getting

the document in order to effect the registration. According to him, when on

17.6.1994 he went to the house of the defendant, it was found locked and

therefore, he was forced to send a telegram whereby he had expressed his

readiness and willingness to perform his part of the contract. The

defendant, in turn, had issued a notice on 18.6.1994, ie. on the last date

A.S. 364/2000 4

intimating that the plaintiff had committed the breach and therefore, he will

not perform his part of the contract. Actually, there was time till the

evening of 18.6.1994 for the plaintiff to perform his part of the contract.

The defendant on 18.6.1994 itself had considered it as a breach and issued a

notice. Under ordinary circumstance these things will not occur. Whatever

may be the technicality of law, th court has to analyze the whole case on a

human background and behaviour of the parties. It has to be remembered

what has instigated the defendant to send a notice on 18.6.1994 intimating

that he will not perform his part of the contract holding that the plaintiff has

committed the breach. So there is something in his mind which works

against the whole thing. It is in this background we have to think about the

telegram. It is true only the receipt of telegram is produced which was not

got marked. But there is a specific averment in the plaint that a telegram

has been sent stating the readiness and willingness of the plaintiff to

perform the contract. Though everything is denied in the written statement,

this fact is not adverted to at all in the written statement. When confronted

with that situation, learned senior counsel would contend that it has been

denied in a counter statement earlier. Whatever it may be, when the plaint

is replied in the form of a written statement, one would expect the party to

A.S. 364/2000 5

deny specifically an important ingredient which will go to the root of the

case. So, the non denial of the same in the written statement is not as

innocent as one wants to project. Under ordinary human course of conduct,

I do not think that even before the expiry of the time on the last day, the

defendant will in form the plaintiff regarding the breach. It is interesting to

see that the plaintiff has approached the court for specific performance on

21.6.1994, ie. within three days. If really, the defendant wanted to have the

property sold, certainly she would have agreed for the same because there

was no inordinate delay in claiming specific performance of the contract. If

really the plaintiff did not, for any reasons at all, and he is the person who

wanted to commit breach of the contract, he cannot be expected to be before

the court within three days of the expiry of the date mentioned in the

document. Therefore, it cannot be held that the conduct of the plaintiff is

contumacious or callous so as to deprive him of a valuable right such as

one for specific performance. Learned counsel has relied upon a decision of

this Court in T.V. Aliyas & Anr. v. A. Aboobacker

(2006(2) KLJ 790) where the principle laid down is regarding the manner

in which the discretion is to be exercised. Section 20 of the Specific Relief

Act makes it clear that it is a discretionary relief but it is equally stated that

the said discretion has to be used judicially and not capriciously. So, it is

A.S. 364/2000 6

the sum total of the whole matter that has to be taken into consideration

while dealing with a suit for specific performance. Here, the facts would

reveal that the plaintiff had agreed to purchase the property. The plaintiff

had parted with an advance amount of Rs. 10,000/-. It is deposed by the

plaintiff that in June he had approached the defendant. It is also stated that

he had also sent a telegram. All these things would revel that he was ready

and willing to perform his part of the contract. Unless he was very serious

about the contract he would not have approached the court on 21.6.1994 for

specific performance. As stated by me, since time alone is not the essence

of the contract and as no substantial prejudice has been caused to the

defendant, I feel the discretionary relief, when exercised judicially, should

be in favour of the plaintiff and not in favour of the defendant. The learned

Subordinate Judge has only exercised that discretion in the judicious

manner and granted a decree for specific performance.

I decline to interfere and therefore, the appeal lacks merits. It is

dismissed.

M.N. KRISHNAN,
(JUDGE)

KNC/-

A.S. 364/2000    7




                          M.N. KRISHNAN, J.
                        = = = = = = = = = = =




                        A.S. No. 364 OF 2000
                          = = = = = = = = == =




                    DATED : 27TH JULY, 2010.




                              J U D G M E N T