High Court Kerala High Court

P.K.Venu vs K.P.Joseph on 2 November, 2010

Kerala High Court
P.K.Venu vs K.P.Joseph on 2 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 101 of 1999(A)



1. P.K.VENU
                      ...  Petitioner

                        Vs

1. K.P.JOSEPH
                       ...       Respondent

                For Petitioner  :SRI.DINESH MATHEW J.MURICKEN

                For Respondent  :SMT.A.P.LALY @ LALY VINCENT

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :02/11/2010

 O R D E R

Thottathil B.Radhakrishnan

&

P.Bhavadasan, JJ.

= = = = = = = = = = = = = = = = = = = = = = = =

A.S.NO.101 OF 1999-F

= = = = = = = = = = = = = = = = = = = = = = = =

Dated this the 2nd day of November, 2010.

Judgment

Thottathil B.Radhakrishnan, J.

1.This appeal is by the plaintiff in a suit for

specific performance of a contract for sale.

2.According to the plaintiff, on 16.1.1995, Ext.A1

agreement was entered into between him and the

defendant whereby the defendant agreed to convey

an extent of 5 = cents of land and the building

thereon for a total consideration of Rs.1.25

lakhs and that the defendant was paid an amount

of Rs.1 lakh as advance and the remaining

consideration of Rs.25,000/- was to be paid in 10

months. Alleging breach and refusal to abide by

the obligation under Ext.A1, the suit was laid.

AS101/99 -: 2 :-

3.The defendant contested contending that Ext.A1

was never entered into; that there was no

agreement for sale at all and that certain signed

blank papers were entrusted in connection with

the availing of a chitty transaction with the

plaintiff’s mother. He denied the alleged

contract for sale in toto.

4.The court below heard the evidence of the

plaintiff as P.W.1., P.W.2 who is stated to be an

attestor to Ext.A1 and P.W.3, a brother-in-law of

P.W.1 who is stated to have provided Rs.45,000/-

to the plaintiff for being paid as advance. D.W.1

is the defendant. D.W.2 is his wife and D.W.3 is

a stranger. D.W.2 denied her signatures and D.W.3

spoke that plaintiff’s mother had chitty

transactions.

5.With the materials on record, the court below, on

preponderance of probabilities, held that the

execution of Ext.A1 and the alleged agreement for

sale cannot be believed. The plaintiff was

AS101/99 -: 3 :-

accordingly non-suited. Hence, this appeal.

6.In support of the appeal, learned counsel for the

plaintiff argued that the totality of the

evidence on record points only to the conclusion

that the plaint claim was sustainable and Ext.A1

transaction is proved. There was no reason for

the court below, according to him, to have

disbelieved the testimony of P.Ws.1, 2 and 3. He

stated that the conclusions of the court below

are away from the weight of evidence and the

probabilities emanating out of the totality of

the facts and circumstances.

7.We have not had the privilege of hearing the

learned counsel for the respondent-defendant.

8.Ext.A1 is dated 16.1.1995. The execution of that

agreement and the existence of any contract as

pleaded in the plaint is denied in toto in the

written statement and also in Ext.A3 reply notice

dated 26.10.1995. Neither the plaintiff as P.W.1

AS101/99 -: 4 :-

nor any witness on his behalf brings in evidence,

the probability of any consensus arrived at

between the parties or even of any discussion in

relation to the so called agreement for sale, at

any time before Ext.A1. We say this in the

context of the fact that the agreement Ext.A1

dated 16.1.1995 has four sheets, of which the

first is a stamp paper purchased in the name of

the plaintiff on 9.1.1995. It was issued by a

stamp vendor K.C.Dasan. The plaintiff has a case

that it was one Dasan who wrote up the document

and it was brought by Dasan. But the said person,

Dasan, was not examined. We notice that no shred

of material is available to disclose that there

was any concluded mutual understanding preceding

the execution of Ext.A1. Going by the fact that

the first sheet of Ext.A1 is shown to have been

purchased in the name of the plaintiff on

9.1.1995, if at all there was such an

understanding, it should have been on or before

9.1.1995. There is no dependable legal evidence

to this effect. This assumes importance because

AS101/99 -: 5 :-

it is alleged in the plaint and asserted by the

plaintiff that it was on 16.1.1995 that the

agreement was entered into. There is no plea

regarding any other earlier discussions even.

There is no evidence of any such earlier meeting

of minds. Ext.A1 is stated to have been signed at

about 6.30 p.m. and the plaintiff is stated to

have parted with Rs.1 lakh out of the total

consideration of Rs.1.25 lakhs on that day

itself. P.W.3, his brother-in-law, says that

P.W.1 had advanced certain amounts to P.W.3 and

P.W.3 repaid that amount of Rs.45,000/- during

the first week of January, 1995. P.W.1, the

plaintiff, says that the defendant had entered

into the agreement for sale because he needed

funds in connection with the marriage of his

second daughter. On the totality of the materials

on record, we find that the conclusions arrived

at by the court below on an appreciation of the

entire evidence on record are more probable and

there is no reason to upset those findings in

appeal under Section 96 of the Code of Civil

AS101/99 -: 6 :-

Procedure. We may also note that there is fair

amount of inconsistency as regards availability

of funds with P.W.1 to support the contract.

With all the aforesaid, we find no way to

interfere, in any manner, with the findings of

the court below. The appeal fails. The same is

accordingly dismissed. No costs.

Thottathil B.Radhakrishnan,
Judge.

P.Bhavadasan,
Judge.

Sha/09-25/11

AS101/99 -: 7 :-

Thottathil B.Radhakrishnan

&

P.Bhavadasan, JJ.

= = = = = = = = = = = = = = = = =

A.S.101 of 1999-F

= = = = = = = = = = = = = = = = =

Judgment

2nd November, 2010.