High Court Kerala High Court

Sn.D.P. Branch No.2697 vs Vijayalakshmi Padmanabhan on 26 September, 2007

Kerala High Court
Sn.D.P. Branch No.2697 vs Vijayalakshmi Padmanabhan on 26 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

FAO No. 275 of 2007()


1. SN.D.P. BRANCH NO.2697,
                      ...  Petitioner

                        Vs



1. VIJAYALAKSHMI PADMANABHAN,
                       ...       Respondent

                For Petitioner  :SRI.M.S.UNNIKRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice V.K.MOHANAN

 Dated :26/09/2007

 O R D E R
                P.R.RAMAN & V.K.MOHANAN, JJ.
              -------------------------------
                      F.A.O.NO.275 OF 2007
             --------------------------------
              Dated this the 26th day of September, 2007

                               JUDGMENT

Raman, J.

Appellant is the plaintiff and the petitioner in I.A.NO.3340/2007

in O.S.246/2007 on the file of the IInd Additional Sub Court,

Ernakulam. The said application was filed under Order XXXIX Rules

1 and 2 of the C.P.C. for a temporary injunction restraining the

respondent from disposing the plaint schedule property. The suit was

one for specific performance of the agreement dated 3/10/2006.

During the pendency of the suit the present I.A. was filed for an

injunction restraining the defendant from disposing the plaint schedule

property, till the disposal of the suit.

2. According to the appellant, the plaintiff and the defendant

entered into an agreement dated 3/10/2006 whereunder the defendant

agreed to sell the property mentioned therein to the appellant for a total

sale consideration of Rs.4 lakhs. An amount of Rs.1 lakh was given by

way of advance. Sale deed has to be executed within a period of six

months. According to the appellant, he was ready and willing to

-2-
F.A.O.No.275/2007

perform his part of the agreement; but the respondent was not prepared to

execute the sale deed within time and the appellant sent a telegram by

which the respondent was asked to execute the sale deed and they were

present in the Sub Registrar’s Office. Since there was no response, the

suit was filed.

3. As per I.A.No.2634/2007 filed by the appellant, the property

was attached. The respondent, after entering appearance, offered to

furnish security. The attachment was revoked after depositing the amount

by the respondent. Thereafter, the present application was filed for an

injunction.

4. It was contended by the respondent before the court below that

the property was agreed to be sold by her for raising money for the

marriage of her daughter. As agreed, the balance consideration was not

paid by the appellant, the marriage could not be conducted. It was

contended that the appellant had no sufficient funds to purchase the

property, as per the terms of the agreement. It was also contended that the

appellant had no idea to purchase the property; but the only idea is to

safeguard the amount advanced and prayed for dismissal of the suit and

-3-
F.A.O.No.275/2007

also opposed the injunction application. The court below by the impugned

order dismissed the injunction application, against which this appeal is

filed. Exts.A1 to A6 were produced by the appellant. Ext.A1 is the

original of the agreement, ExtA2 is the original of the location sketch of

the plaint schedule property, Ext.A3 is the photocopy of the ownership

certificate, Ext.A4 is the photocopy of the pattayam issued to the

defendant, Ext.A5 is the encumbrance certificate and A6 is the photocopy

of the D.D. issued in the name of the defendant. Either side adduced any

oral evidence. There was no document marked on the side of the

respondent. The court below based on Ext.A2 to A5, found that the

respondent convinced the plaintiff of the measurement of the property and

also convinced the documents of title, encumbrance etc. and entered a

prima facie finding. Ext.A6 D.D. is dated 3/5/2007. The suit was

instituted on 4/4/2007. As per Ext.A1 agreement, the period of

agreement, which was six months from 3/10/2006, expired on 2/4/2007.

According to the appellant, he was ready with the cash even before that

date, but no demand notice was issued to the plaintiff for specific

performance before 2/4/2007. According to the appellant, he sent a

-4-
F.A.O.No.275/2007

telegram. But no document evidencing thereof was produced. True that

the respondent admitted that she got a photocopy of the telegram from the

postal authorities recently; but there is no admission that she received the

telegram before the expiry of the period of agreement. Therefore, this is an

aspect where the appellant ought to have adduced a prima facie evidence

about the telegram having been received by the respondent. Admittedly no

notice was issued by the appellant asking the respondent to be present in

the Registrar’s Office and informed her that the balance consideration is

ready to be paid to her. The court has to form a prima facie opinion and

take into consideration the balance of convenience before any order is

passed in favour of the appellant. The court below, on an analysis of the

evidence on record, held that there is no prima facie case for the plaintiff

to prove the readiness and willingness for specific performance.

6. Though the learned counsel appearing for the appellant

challenged the above finding; no material was placed before us to come to

a different conclusion than one reached by the court below. In such

circumstances, we find no merit in this appeal.

However, we make it clear that the prima facie finding of the court

-5-
F.A.O.No.275/2007

below will not in any way influence the mind of the court while deciding

the issue in the suit and the same has to be adjudicated based on the

evidence adduced by the parties.

With the above observation the appeal is dismissed.

P.R.RAMAN,
Judge.

V.K.MOHANAN,
Judge.

kcv.

-6-
F.A.O.No.275/2007

-7-
F.A.O.No.275/2007