Bombay High Court High Court

Smt.Mumtajbi W vs Shri Sheikh Babbu on 7 July, 2010

Bombay High Court
Smt.Mumtajbi W vs Shri Sheikh Babbu on 7 July, 2010
Bench: A.P. Bhangale
                                                                 1


                               IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                                                                   
                                     BENCH AT NAGPUR, NAGPUR.

                                      SECOND APPEAL NO:  29   / 1998




                                                                                     
                      Smt.Mumtajbi  wd/o Sheikh Amir




                                                                                    
                      Aged   about 50 years, occu: Household
                      affairs  R/o Bhaldarpura, Near Badi Masjid
                      Nagpur 18..                        ...               ...APPELLANT




                                                                    
                      v e r s u s        
                      Rahimtulla  s/o Sheikh Rasul
                                        
                      Aged about 67 years, occu: Cultivator
                      R/o Bhaldapura  Near  Badi Masjid
                      Nagpur-18. (Dead: Through LRs)

    1)                Shri Sheikh Babbu  s/o Rahimtulla
       


                      Aged about major, occu: Pvt. Business
    



    2)                Shri Abdulla s/o Rahimtulla
                      Aged  about major, occu: Private Business

    3)                Shri Gaffar  s/o Rahimtulla





                      Aged   about major, occu: Private Business

    4)                Shri Ayub  s/o Rahimtulla
                      Aged about   major, occu: Pvt. Business

                      All R/o Bhaldapura  Near  Badi Masjid





                      Nagpur-18.                                                                 ...RESPONDENTS

    ............................................................................................................................
                        Mr  S.D.Deshpande, Advocate for appellant
                        Mr. Masood Shareef,  Advocate for LRs  1 to 4
    ------------------------------------------------------------------------------------------------------------

                                                            CORAM:   A.P.BHANGALE, J.
                                                            DATED :   7th July, 2010
     JUDGMENT :   

::: Downloaded on – 09/06/2013 16:06:53 :::
2

This Second Appeal is filed by the original defendant in

Regular Civil Suit No.1646 /1989 which was dismissed by learned 20th

Joint Civil Judge, Junior Division, Nagpur on 10.2.1994. The said suit

which was for specific performance of contract was dismissed by the

trial Court. The unsuccessful plaintiff had challenged dismissal of suit

by filing Regular Civil Appeal No. 202/1994 which was heard and

decided by learned 8th Additional District Judge, Nagpur who, by

impugned judgment and order allowed the appeal and decreed the suit

by setting aside the judgment and order by the trial Court.

2. The appeal was admitted on substantial question of law as to

whether the first Appellate Court committed an error in holding that the

agreement dated 15.8.1986 has been duly proved.

3. It is submitted in support of the appeal that the respsondent

Rahimatullah had committed murder of the appellant’s husband and

for that offence he was sentenced to suffer imprisonment for life.

Under the circumstances, it was highly impossible on the part of the

appellant to enter into an agreement to sell her house to a murderer

of her husband. It is also submitted that the appellant being a

purdanashin Muslim woman, there was no possibility of talk and privity

of contract between her and deceased respondent-Rahimatullah as no

unlettered Muslim lady will come in public to enter into an agreement

::: Downloaded on – 09/06/2013 16:06:53 :::
3

as alleged, and written in English.

4. As against these submissions, learned counsel for

respondents submitted that the plaintiff had led evidence of himself and

attesting witnesses to prove the case and that the defendant did not

depose in rebuttal. It is further submitted that her admission in Exh.18

was binding upon her to enforce specific performance of agreement in

favour of legal representatives of deceased respondent. Learned

counsel, thus, supported the impugned judgment and order.

5. Heard the aforementioned submissions with reference to

evidence on record and substantial question of law raised. Perused the

judgment and orders passed by the Courts below.

6. The trial Court which had advantage to see witnesses

deposing before it, had dismissed the suit. It is pertinent to note that

Mumtajbi was not present when suit agreement is said to have been

executed. It was, therefore, impossible to believe that the plaintiff had

paid earnest money of Rs. 4000/- to the defendant. The version of the

plaintiff that he had talk with defendant in Masjid where about 100 to

150 persons were present, is highly improbable. Muslim lady

observing Muslim religious practice, would not visit a mosque and

that too for knowingly executing Isarpatra ( agreement to sell) pre-

drafted in English. The learned trial Judge had examined all the facts

::: Downloaded on – 09/06/2013 16:06:53 :::
4

and circumstances minutely and correctly concluded that the

defendant (appellant herein) had not agreed to execute sale deed dated

10.11.1986, as alleged. No reliable and cogent evidence was found to

believe the case of the plaintiff. Hence the plaintiff was refused relief

of specific performance. The first Appellate Court ought not to have

interfered with well-reasoned judgment and order passed by the trial

Court. In the facts and circumstances of the case, there was no

justification to interfere with the dismissal of the suit. Under the

circumstances, a poor uneducated Muslim woman observing religious

practices, such as, Purdah cannot be easily imputed with knowledge of

an agreement to sell, which was drafted in English. Even otherwise,

specific relief is not granted as a matter of course. It is a discretionary

relief to be exercised in objective manner examining the bona fides and

conduct of the plaintiff in a suit for relief. It is in evidence that the

plaintiff had murdered husband of the defendant and he was

sentenced to life imprisonment. Discretionary relief could not have

been granted in his favour without cogent and reliable evidence about

the alleged agreement to sell house and without apparent privity

between the parties. For all these reasons, it must be concluded that

Appellate Court erred in setting aside the decree passed by the trial

Court. Hence, the substantial question of law must be answered in

::: Downloaded on – 09/06/2013 16:06:53 :::
5

favour of the appellant. It is answered accordingly.

7. In the result, Appeal is allowed. Impugned judgment and

order dated 3rd November, 1997 passed by learned 8th Additional

District Judge Nagpur in RCA No.202/1994 is set aside and the

judgment and order passed in Regular Civil Suit No.1646/1989 by the

20th Joint Civil Judge Junior Division, Nagpur, dismissing the suit is

restored. The Appeal is disposed of accordingly. No order as to costs.

JUDGE

sahare

::: Downloaded on – 09/06/2013 16:06:53 :::