High Court Punjab-Haryana High Court

Pratap Singh & Others vs Rakam Singh & Others on 20 October, 2009

Punjab-Haryana High Court
Pratap Singh & Others vs Rakam Singh & Others on 20 October, 2009
CM No.8842-C of 2008 &
RSA No.2999 of 2008                                   -1-

   IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                 CHANDIGARH

                                  CM No.8842-C of 2008 &
                                  RSA NO.2999 OF 2008
                                  DECIDED ON : 20.10.2009

Pratap Singh & others                            ...Appellants

                              versus

Rakam Singh & others                             ...Respondents

CORAM : HON'BLE MR. JUSTICE AJAY TEWARI

Present : Mr. Ashish Aggarwal, Advocate
          for the appellants.

            Mr. J.S.Dahiya, Advocate
            for the respondents No.1 to 3.

            Mr. D.S.Malik, Advocate
            for respondent No.4.
                       ****

1.Whether Reporters of local newspapers may be allowed to see
  the judgment?
2.To be referred to the reporters or not?
3.Whether the judgment should be reported in the Digest?

AJAY TEWARI, J. (ORAL)

This appeal has been filed against the concurrent

judgments of the courts below decreeing the suit of the

respondent for specific performance of a part of the agreement to

sell the 40 kanals of land.

Learned counsel for the respondents states that the

appellant had obtained a sum of Rs.6,50,000/- as advance for

the same. However, even while representing himself to be

owner of 40 kanals, he was actually owner of only 25 kanals

6 marlas of land, the rest having been transferred (i.e. 270/766

share) to his sons by way of a prior relinquishment. In fact, after
CM No.8842-C of 2008 &
RSA No.2999 of 2008 -2-

entering into the agreement to sell, the appellant had made

another relinquishment deed with regard to the remaining land

meansuring 25 kanals 6 marlas. The plea of the appellant was

that in fact no sale agreement had been executed and the whole

transaction was a result of fraud. Both the Courts below found

that the plea regarding fraud was not established and that the

agreement to sell was duly proved. The following questions have

been proposed:

i) Whether a decree for specific performance could be

passed in the matter especially when the agreement

is liable to be declared void as the area of the suit

land sought to be sold is different from the area

mentioned therein and due to the difference in the

area of which admittedly the defendant is not the

owner, the agreement in question is liable to be

declared void in view of the law laid down by the

Hon’ble Supreme Court in Tarsem Singh vs.

Sukhminder Singh, 1998(2) PLJ 62 (SC)?

ii)Whether the suit was liable to be dismissed as not

maintainable as defendant No.1 is admittedly not

the owner of the suit land and even the

Relinquishment Deed executed prior to the filing of

the suit in favour of defendants No.2 & 3 has not

been impugned in the suit by the plaintiffs?

iii)Whether the suit for specific performance was also

liable to be dismissed as the transferor i.e. Appellant
CM No.8842-C of 2008 &
RSA No.2999 of 2008 -3-

No.1 had not valid title in himself and no legal

contract came into existence in view of Section 20 of

the Indian Contract Act and also in view of the law

laid down by this Hon’ble Court in Dalip Singh vs.

Bachan Singh, 2001(1) PLJ 591?

iv)Whether the agreement in question is based on

fraud and misrepresentation and from the statement

of the plaintiff as PW-3, it is apparent that the

writing was executed for giving land on lease and

there was no intention to execute an agreement of

sale and this aspect of the matter has not been

considered and no finding returned in this regard

regarding fraud and thus the courts below have

erred in decree the suit in question?

v)Whether it was incumbent upon the courts below to

have returned the finding regarding fraud and

validity of the agreement in question especially

when the plea of fraud has been raised in the

written statement and the particulars have been

given in the evidence by the defendants-appellants?

vi)Whether in view of the provisions of Section 25 of

the Contract Act, the agreement in question is not

proved as the passing of consideration has not been

proved in the present case?

vii)Whether the plaintiffs-respondents have withheld

the best evidence and have not proved the source
CM No.8842-C of 2008 &
RSA No.2999 of 2008 -4-

from where they paid the amount of Rs.6,50,000/-

especially when all the witnesses show their

ignorance regarding payment of amount and there is

no evidence on the record in the shape of bank entry

etc. to show the source of amount paid?

viii)Whether the entire approach of the ld. Courts

below to the present case is patently illegal, ultra

vires, void and without jurisdiction and the

impugned judgments and decrees are liable to be

set aside?

ix)Whether grave and manifest injustice has been

caused to the appellants in the matter?

Questions No.(iv) to (vii) are pure questions of fact.

Learned counsel has not been able to persuade me that the

findings recorded thereon are either based on no evidence or on

such misreading of evidence, which render them so perverse as

to justify the interference under Section 100 of CPC. Questions

No.(i) to (iii) are related. Learned counsel for the appellant has

relied upon the decision of Hon’ble Supreme Court in

Rachakonda Narayana vs. Ponthala Parvathamma &

another, reported as 2001 volume 8 SSC 173 and

particularly on para No.8 thereto, which is as follows:

“A perusal of sub section (3) of Section 12 shows
that the first part of the said provisions mandates
refusal of specific performance of a contract on certain
conditions. However, the latter part of the provisions
permits a Court to direct the party in default to
CM No.8842-C of 2008 &
RSA No.2999 of 2008 -5-

perform specifically so much of his part of the contract
as he can perform if the other party pays or has paid
the agreed consideration for the whole of the contract
and relinquishes all claims to the performance of the
remaining part of the contract and all the rights to
compensation for the loss sustained by him. If a suit
is laid by the other party, the Court may direct the
defaulting party to perform that part of the contract
which is performable on satisfying to pre-conditions
i.e. (i) the plaintiff pays or has already paid the whole
of the consideration amount under the agreement, and
that (ii) the plaintiff relinquishes all claims to the
performance of the other part of the contract which
the defaulting party is incapable to perform and all
rights to compensation for loss sustained by him.
Thus, the ingredients which would attract the specific
performance of the part of the contract, are :(i) if a
party to an agreement is unable to perform a part of
the contract, he is to be treated as defaulting party to
that extent, and (ii) the other party to an agreement
must, in a suit for such specific performance, either
pay or has paid the whole of the agreed amount, for
that part of the contract which is capable of being
performed by the defaulting party and also relinquish
his claim in respect of the other part of the contract
which the defaulting party is not capable to perform
and relinquishes the claim of compensation in respect
of loss sustained by him. If such ingredients are
satisfied the discretionary relief of specific
performance is ordinarily granted unless there is delay
or laches or any other disability on the part of the
other party.”

Section 12 of the Specific Relief Act, 1963 is to the

following effect:

CM No.8842-C of 2008 &
RSA No.2999 of 2008 -6-

1.Except as otherwise hereinafter provided in this

section the court shall not direct the specific

performance of a part of a contract.

2.Where a party to a contract is unable to perform the

whole of his part of it, but the part which must be

left unperformed by only a small proportion to the

whole in value and admits of compensation in

money, the court may, at the suit of either party,

direct the specific performance of so much of the

contract as can be performed, and award

compensation in money for the deficiency.

3.Where a party to a contract is unable to perform the

whole of his part of it, and the part which must be

left unperformed either –

a) forms a considerable part of the whole, though

admitting of compensation in money; or

b) does not admit of compensation in money,

he is not entitled to obtain a decree for specific

performance; but the court may, at the suit of other

party, direct the party in default to perform specifically

so much of his part of the contract as he can perform,

if the other party-

(i) in a case falling under clause (a), pays or

has paid the agreed consideration for the whole

of the contract reduced by the consideration for

the part which must be left unperformed and a
CM No.8842-C of 2008 &
RSA No.2999 of 2008 -7-

case falling under clause (b), [pays or had paid]

the consideration for the whole of the contract

without any abatement; and

(ii) in either case, relinquishes all claims to the

performance of the remaining part of the

contract and all right to compensation, either

for the deficiency or for the loss or damage

sustained by him through the default of the

defendant.

4. When a part of a contract which, taken by itself,

can and ought to be specifically performed, stands on

a separate and independent footing from another part

of the same contract which cannot or ought not to be

specifically performed, the court may direct specific

performance of the former part.

Learned counsel has argued that even as per the best

case of the respondent, his claim would be covered by sub

clause B of Clause III of Section 12 and thus, the respondent

could succeeded only if he had offered to pay the entire amount.

Another argument which has been made is that on one of the

khasra no. mentioned in the agreement, the revenue record

shows that a house exists on that land. It is the contention of

the learned counsel for the appellant that it was incumbent upon

the respondent to lead evidence as to the value of the house and

to show what was the proportionate price thereof. As regards the

first argument, learned counsel for the appellant has not been
CM No.8842-C of 2008 &
RSA No.2999 of 2008 -8-

able to persuade me that the part which has been rendered

unperformable does not admit of compensation in money.

As regards the second argument, it may be noticed

that the entire land was agreed to be sold by the appellant at the

rate of Rs.2 lac per acre. The appellant had himself not indicated

anywhere in the agreement to sell that there was some house on

the land in dispute and that the value thereof had been factored

into the price of the land. In any case, even if it is accepted that

the value of the house was factored into the cost of the land, this

fact would actually mitilate against the appellant because then

the price of the land per se would be actually less than Rs.2 lac

per acre and thus, the appellant would not be entitled to

abatement at the rate of Rs.2 lacs per acre (for that portion of

the land which he had relinquished prior to the agreement to

sell).

Yet another argument raised by the learned counsel

for the appellant is that one of the parcels of the land mentioned

in the agreement viz Rec. No.114 Khasra No.1 (6 kanals 18

marlas) was not the ownership of the appellant at all and that the

ld. Courts below have erred in including another parcel of land

owned by the appellant to make up 25 kanals 6 marlas. Learned

counsel for the respondent has countered by arguing that in fact

it was a case of clerical mistake since the land owned by the

appellant was in Rec. No.122 and that it bore the same Khasra

No.1 and the same area (6 kanals 18 marlas). However, there is

no explanation why this alleged mistake in the agreement to sell
CM No.8842-C of 2008 &
RSA No.2999 of 2008 -9-

was never sought to be explained either in the detailed plaint or

at any subsequent stage and in fact this explanation has been

offered for the first time in the appeal.

Consequently, it has to be held that the land

comprised in Rec. No.122 Khasra No.1 (6 kanals 18 marlas) has

to be excluded from that portion of the land for which the

appellant is bound to execute the sale deed. This reduction in

the area to be sold would necessarily mean that the respondent

is entitled to receive some amount from the appellant. It cannot

be disputed that the appellant has utilised illegally and

dishonestly the amount of the respondent since 16.02.2001. In

these circumstances, it is declared that the respondent will be

entitled to refund of his balance amount with interest @ 12% per

annum. The land which has been excluded shall be under lien for

the recovery of the said amount. With these modifications, the

judgments and decrees of the Courts below are upheld and this

appeal and all miscellaneous applications are disposed of.

October 20, 2009                                    (AJAY TEWARI)
sonia                                                   JUDGE