High Court Punjab-Haryana High Court

Parveen Kumar And Others vs Smt.Baljinder Kaur And Others on 2 December, 2009

Punjab-Haryana High Court
Parveen Kumar And Others vs Smt.Baljinder Kaur And Others on 2 December, 2009
R.S.A.No. 1224 of 2005 (O&M)                                    1



      In the High Court of Punjab and Haryana at Chandigarh

                       R.S.A.No. 1224 of 2005 (O&M)
                       Date of decision: 2.12.2009


Parveen Kumar and others
                                                      ......Appellants

                       Versus


Smt.Baljinder Kaur and others
                                                   .......Respondents

CORAM: HON'BLE MRS. JUSTICE SABINA


Present:   Mr. Arun Jain, Sr.Advocate with
           Mr. Amit Jain, Advocate,
           Mr.Vishal Goel, Advocate,
           for the appellants.

           Mr.R.S.Dhaliwal, Advocate,
           for respondents No.1 and 2.

           Mr.Roopak Bansal, Advocate,
           for respondents No.5 to 8.

                ****

SABINA, J.

Plaintiffs- Baljinder Kaur and Balraj Singh had filed a suit

for possession by way of specific performance of agreement to sell

dated 12.10.1990, which was dismissed by the Additional Civil

Judge (Sr.Divn.), Jagadhari vide judgment and decree dated

28.1.2002. In appeal, the said judgment and decree were set aside

by the Additional District Judge, Jagadhari vide judgment and

decree dated 17.1.2005 and the suit of the plaintiffs was decreed
R.S.A.No. 1224 of 2005 (O&M) 2

with costs. Hence, the present appeal by the defendants.

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. Defendant No.1 was owner of the suit land

measuring 130K-5M situated within the revenue

estate of village Safeelpur as detailed and

described in the head note of the plaint. As per

case of the plaintiffs, he(defendant No.1) agreed to

sell the same to Baljinder Kaur plaintiff no.1 through

her brother Balraj Singh, plaintiff no.2, at the rate of

Rs.17,500/- per acre vide agreement to sell dated

12.1.90 Ex.P1. Further case of the plaintiffs is that

Rs.50,000/- were paid as earnest money and

remaining amount was to be paid at the time of

execution and registration of the sale deed which

was to take place on or before 28.2.91. It was

stipulated in the agreement that in the event of

failure of the defendant no.1 to execute and to get

the sale deed registered within the sitpulated period,

plaintiff no.1 will have the option to get the same

executed and registered through the process of the

court. The agreement was signed by defendant

no.1 and by plaintiff no.2 on behalf of plaintiff no.1

and was attested by two attesting witnesses. The
R.S.A.No. 1224 of 2005 (O&M) 3

earnest money was given to the defendant no.1

against receipt Ex.P2. On 28.2.91 plaintiff No.1

went to the office of Sub Registrar, Bilaspur to get

the sale deed executed and registered with money

to pay the balance sale price and to meet the

expenses of execution and registration of the sale

deed. She remained present in the premises of the

office of Sub Registrar from 9.00 A.M. To 3.00 P.M

but defendant no.1 did not turn up to get the sale

deed executed. Plaintiff No.1 got her presence

recorded before the Sub Registrar by executing an

affidavit. She has always been ready and willing to

perform her part of the agreement and is still ready

and willing to get the sale deed executed and

registered on payment of balance sale

consideration. With these averments plaintiffs

brought the present suit for possession of the suit

land by way of specific performance of the

agreement.

3. Defendant No.1 appeared and denied the

claim of the plaintiffs in toto. He denied that he had

entered into an agreement with plaintiff no.1 through

her brother to sell the suit land. He even denied the

receipt of Rs.50,000/- as earnest money. He
R.S.A.No. 1224 of 2005 (O&M) 4

pleaded that on 12.10.90 he had visited Jagadhri to

execute a general power of attorney in favour of one

Suresh Kumar regarding suit property. Said power

of attorney was got scribed from a deed writer.

When his signatures were obtained by the deed

writer on said power of attorney, his signatures were

obtained by the deed writer on some other papers

also. He later came to known that the deed writer

had also obtained his signatures on the agreement

to sell Ex.P1 by playing fraud in collusion with the

plaintiffs. Whereas no such agreement was

executed byhim nor he had received any amount as

earnest money. He further pleaded that several

trees of the value of more than Rs.2 lacs were

standing on the suit land and therefore, there was

no question of selling the land at the meagre price

of Rs.17,500/- per acre. With these averments he

sought dismissal of the suit.”

On the pleadings of the parties, following issues were

framed by the trial Court:-

1. Whether the defendant is the owner in

possession of the land in dispute?OPP.

2. Whether the defendant had contracted to sell

the land in dispute in favour of the plaintiff No.1
R.S.A.No. 1224 of 2005 (O&M) 5

vide agreement dated 12.10.1990?OPP.

3. Whether the defendant received from plaintiff No.1 a

sum of Rs.50,000/- as earnest money in pursuance of

the agreement to sell dated 12.10.1990?OPP.

4. If issues no.1 and 2 are proved in affirmative,

whether the plaintiffs are entitled to possession of the

suit land by way of specific performance of the

contractor of sale dated 12.10.1990? OPP.

5. Whether the agreement dated 12.10.1990 is a

result of fraud and misrepresentation as alleged by

defendant in para no.2 of written statement?OPD.

6. Whether the plaintiff has no locus standi to file

the present suit?OPD.

7. Whether the suit of the plaintiffs is not

maintainable in the present form?OPD.

8. Whether the agreement dated 12.10.1990 is not

legally enforceable in the eyes of law?OPD.

9. Whether the defendant is entitled to special

costs under Section 35-A CPC?OPD.

Vide orders dated 7.10.1986 and 19.7.2000, following

additional issues were framed:-

9-A. Whether defendants no.2 and 3 are bonafide

purchasers and if so, its effect?OPD-2 & 3.

9-B. Whether the defendants are bonafide

purchasers with consideration in respect of suit
R.S.A.No. 1224 of 2005 (O&M) 6

land?OPD.

9-C. Whether the possession of the defendants is

protected under Section 53(A) of Transfer of

Property Act, as alleged?OPD.

10.Relief.”

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

opinion that the present appeal deserves to be dismissed.

Baljinder Kaur and Balraj Singh had filed a suit for

possession by way of specific performance of agreement to sell

dated 12.10.1990. Learned trial Court decreed the suit of the

plaintiffs for recovery of the earnest money. In appeal filed by the

plaintiffs, their suit was decreed for specific performance of the

agreement to sell. The appellants were not party before the Courts

below. Defendants No.4 to 8 had purchased the property in dispute

from defendant Nos. 2 and 3, who had in turn purchased the same

from defendant No.1. The appellants have further purchased the

property in dispute from defendants No. 4 to 8.

As per High Courts Rules and Orders Volume 5 Chapter

I, Part C Rule 2, an aggrieved party, though not party before the

Courts below, can file an appeal by seeking permission of this Court.

In the present case, the application for leave to appeal has not been

filed by the appellants. It is a procedural defect and the appeal is

pending in this Court since the year 2005. In these circumstances, it

would be in the interest of justice to dispose of the appeal on merits
R.S.A.No. 1224 of 2005 (O&M) 7

rather than dismissed the same on technical grounds.

So far as the execution of the agreement to sell in

question is concerned, the same cannot be agitated by the

appellants in this appeal as the defendants had not filed any appeal

against the judgment and decree of the trial Court. It is only the

plaintiffs, who had filed an appeal against judgment and decree of

the trial Court seeking relief of specific performance of agreement to

sell instead of recovery of the earnest money.

It has been held by the Apex Court in Usha Sinha vs. Dina

Ram (2007) 7 Supreme Court cases 144 that the doctrine of lis pendens

is based on the principle that the person purchasing property from the

judgment-debtor during the pendency of the suit has no independent right

to property to resist, obstruct or object execution of a decree. Resistance

at the instance of transferee of a judgment-debtor during the pendency of

the proceedings cannot be said to be resistance or obstruction by a person

in his own right and, therefore, is not entitled to get his claim adjudicated.

The doctrine of list pendens would apply to the transaction in question and

the High Court was wholly right in holding that the case was covered by

Rule 102 of Order 21 CPC. The appellant could not seek protection of

pendency of suit instituted by her. The executing Court was not justified in

granting stay of execution proceedings.

It has been held by the Apex Court in Amit Kumar Shaw and

another vs. Farida Khatoon and another (2005) 11 Supreme Court

cases 403 that “Section 52 of the Transfer of Property Act is an

expression of the principle “pending a litigation nothing new should
R.S.A.No. 1224 of 2005 (O&M) 8

be introduced”. It provides that pendente lite, neither party to the

litigation, in which any right to immovable property is in question, can

alienate or otherwise deal with such property so as to affect his

appointment. This section is based on equity and good conscience

and is intended to protect the parties to litigation against alienations

by their opponent during the pendency of the suit. In order to

constitute a lis pendens, the following elements must be present:

1. There must be a suit or proceeding pending in

a court of competent jurisdiction.

2. The suit or proceeding must not be collusive.

3. The litigation must be one in which right to

immovable property is directly and specifically in

question.

4. There must be a transfer of or otherwise

dealing with the property in dispute by any party to the

litigation.

5. Such transfer must affect the rights of the

other party that may ultimately accrue under the terms

of the decree or order.

Admittedly, the appellants had purchased the suit

property during the pendency of this litigation. Hence, the transfer of

the suit land in favour of the appellants is hit by the doctrine of lis

pendens. The question of good faith which is essential to be

established before an equitable relief can be granted in favour of
R.S.A.No. 1224 of 2005 (O&M) 9

subsequent vendee is totally irrelevant so far as the transfer which is

hit by the doctrine of lis pendens is concerned. In these

circumstances, learned Additional District Judge had rightly decreed

the suit of the plaintiff.

No substantial question of law arises in this regular

second appeal. Accordingly, the same is dismissed.




                                               (SABINA)
                                                JUDGE
December       02 , 2009
anita