Karnataka High Court
Sri Ramaiah vs Sri C Sreenivas on 14 September, 2009
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 14th DAY OF SEPTEMBER.2@3fj9.._
PRESENT
THE I-ION'BLE Mr.JUsT1cE_RAQ 1' k
AND . _
THE HON'BLE Mr..;IJsT1CEH..B1LLA;?§>A"
"REGULAR FIRST N0.€§.O.?t'_é00ES
BETWEEN:
1.
Sri Ramaiah, V.
Since dead by LR
Srnt.G0?iAIram:f1'é--V._ , " V.
W/0 1ate~v..Ran1g1ah,_ ~
Aged '.":1l.}.)'O1Vi§," 58"};'ears.A
Resgdent of}/I.e.ngaia_Warpef.,
Channa4patna;ATaluk"'and
Rajnanagaram District." '
. Srci N. R.1\'4/fovcv1d'a1¢?3Lg1.ifi1 dowda,
o VS"r1 .
V Agecf 30 years.
A 8/0 SI'1fRama1ah,
Agedgabvdut 28 years.
.Tsri.'R.€3o 1,
'S10 Sn
' -Aged about 27 years.
amalah,
are resldents of
" Mangalwarpet,
Channapatna--571 501.
. . APPELLANTS
(Sri K.N.Vejnkatesh, Adv.)
«V
AND:
Sri C.Sreenivas,
S / 0 Late Chikkavenkategowda,
Aged about 51 years,
Mangalwarpet,
Lakshmi Venkateshwara Toys,
Banga1ore--571 50 1.
(Sri B.T.Indushekar, Adv.)
This RFA is filed under'SeVc'tion 96.i¢t'11c'odé; ofVVCivi1 A
Procedure against the judgmjentkand 'decree dated
11.11.2005 passed in '.015-Ni).1_48[89'~--on the file of the
Addl. Civil Judge (Sr.Dr1.'),-Rarnl. Lragajram, decreeing the
suit for specific perfor1ngr1'cg_ I 1 __
This hearing this day,
V-J: deiiyeVred"ti1ye feilowing:
""" T
The that the respondent
entered Vagrecyrnent for sale of the suit schedule
vide AAVEXV;-P-1'; The terms of the agreement
the property measures 15 guntas in
of Mangalwarpet Village, Channapatna
_The sale consideration agreed is at Rs.36,000/--
g"'1vtper_'.g:unta and that a sum of Rs.30,000/-- was paid as
'Vi.../dm_advance on the date of Ex.P1, the balance was
it stipulated to be paid within three months' from the date
of EXP} and to obtain the registered sale deed. The
¢6/
plaintiff also submits in the piaint that the sister--inwlaw
of the first appellant had set up rival claim
was revenue proceeding pending before
Commissioner. The plaintiff subr_I_1its__ the
pendency of the revenue proe:eecii'rigs liifbefore if
Assistant Commissioner, first" Vdefen.dAant'-»V..h--ad
received a sum of Rs.3Q__.Q00/ furtheljadivance.
It is after the terrninatioliillof before the
Assistant notice. The
defendants suit is filed for
specific peir'forn;.anlc'e "
2. Theyfdiefendants"?;:lt'o'. 4, per contra, denied the
V executgionyof VtheV_V_p"agreement at EXP} and receipt of
"«.._Alternatively, it is contended that the
plaifihtiff with the terms of Ex.Pl. Hence
. a legal noticefwas issued immediately after the expiry of
if stipulated time in EX.P1 revoking the agreement. it
.jIisZ"~stated that plaintiff was not ready and Willing to
"efppelrform his part of the contract. The suit property is a
joint family property. The first defendant has no right to
'I
unilaterally bind the other members of the family who
have equal right in the property.
3. The first defendant has filed a separate...wrfitteri if T
statement and has denied the
subsequent to EX.PI, It is siibmittedtlliat
is a joint family property property
available to the family Hiindue
influence and coeplfpciorl. on a
blank paper. papers have
been concocted for sale which is
EXP}.
4. _Thellfp.1ai11tif'f e;=:arrIined himself and two other
'TV-vri.tnessles;»_ancl marked"? documents. The first defendant
e:::.a1'r1irie.d'yhirrlsself and examined one witness and
T marlieud on. behalf 10 documents. The trial court on
basis o_f3~the evidence has found that the plaintiff has
lithe agreement and also that he was ever ready
to perform his part of the contract. The suit
the plaintiff is decreed as prayed for. The defendants
are in appeal.
4:'
5. Learned counsel for the defendants/appellants
submits that the finding of the triai Court that {the
plaintiff was ever ready and willing to perform
of the contract is contrary to the evidences_yo_n-,i"ecoi;d. if
The defendants 2 to 4 immediately after_;
time mentioned in Ex.Pl issued a 1e'gal"notice'lV'l~at
intimating the breach on the and
also that the agreement "admitted in the
EXP'? is
evidence of the first defenc1antV--.
received and no3._.;re}'§11y to .' '
6. :""~Ifhel_ Ex.P7 has alternative
c0ntenti_ons.llEr1 thefirs't_'pl~ace, the execution of EX.Pl is
denied_:.5l'i'lt:,,yis also stated that the plaintiff has failed to
"of consideration as stipulated within
-- three ._.r4:irVl1oriVth--s".€-'V. 'Hence, the agreement was revoked. The
-._l./'.fj;j'«plaintiff "has not given any reply to the notice. The
would show that the plaintiff was not ready
lwilling to perform his part of the contract.
7. The counsel for the defendants/appellants
submitted that the defendants have adduced evidence
6
to show that plaintiff deals in real estate and he had no
real intention of purchasing the property for hiniself.
The property is the only source of livelihoodw_t'ol:lg"tlie~l2,
family. The decree of specific performance *
harshly against the appellants andmthcir
counsel; for the appellants further that' the'
is filed just three days prior period of
which only shows thattijie pl'ainti;"flVllh-ad nollllbonafide
intention of purchase. If relalllly about the
agreement, he W~0Ulg_(l_'haV:'e tl"ie"si1ii.t.'.I1T1:uch earlier.
8. 'A the pleadings and the
evidence disclose' tha't.:'th:erelJwas dispute between the
defendant ,No.l sister--in~law with regard to the
respect of the land in question. An
pending before the Assistant
V Co1nrni'ssiolne1'.":'l'he plaintiff/ respondent has stated that
after the termination of the proceedings before the
Assistfant Commissioner he issued notice calling upon
'*.the"'defendants to execute the sale. It is also in the
evidence of the plaintiff that subsequent to Ex.P1
further advance of Rs.30,000/- was paid to defendant
V
-....4p-
No.1. P.W--2, Rajagopal is the witness who testifies the
payment of Rs.30,000/e under Ex.P2. P.W--3 is the
scribe of Ex.Pl. in fact, in the defence, the defendants
do not seriously dispute the execution
However, it is contended that the said
obtained by coercion and undue is .'
circumstances set up as ,»<ie_fence'A_Vhave ;'noVt.__bee'§n ll
established. _
9. The contention"'w~._that :_the,_V_.agreementlA stood
revoked under Ex.VP7 issued to 4 does
not appear toh'e'ga__tena!jle.,._contention. It is admitted
that with rega1*d the entries, a dispute was
endinéi before ti1elAssistant Commissioner. It is uite
that when the mutation entries in
Relcorhctyytof' tgslvffare seriously disputed, it cannot be
V expected thatllfllthe plaintiff should pay the money and
athelsale deed, when the dispute is pending in the
Court. It is the settled position in law that
" a contract relates to sale of immovable property, it
is normally presumed that the time is not the essence of
contract, unless, the party setting up the plea that time
is the essence of contract, should specificaliy establish
that the time was agreed to be the essence of a con.t._racCti..__
in the instant case, there is no such evidence _
that the party specifically agreed that. time was heitizie .4
essence of contract. The E3x.P1
defendants. Further the 'advance of . C
although received by de.fendant.:CCii§'o,iriinder' will
not affect the rights of any manner.
The defendants iltltoé is of no
consequence' party to EXP}
and th'cVr-property. Since there
was a before the Assistant
Commissioner, 'afte'r thefvtermination of the proceeding
the has issuedvthe notice seeking registration of
°s_ai'e ideed'; C ~
contention that E3x.P'7 revoked the
C:cor1't1=actVat Ex..P1 is untenabie. When it is proved that a
W'-'revefniie dispute is pending before the Court, it cannot
said that the defendants were ready and willing to
perform this contract. It is after the termination of the
proceedings before the Assistant. Commissioner legal
J0/
hassles for executing the contract. gets cleared. The
plaintiff, 'after the termination of proceedings before the
Assistant Commissioner in favour of defendant
has issued legal notice and thereafter filed
when there was no reply from the defendants.-~» if.
In the totality of the
above it cannot be said that gjllaiiiztiff I'1€)VtlVI'.:t3&VV1"<;:ij'f'£':'t'i'1V:C1
willing to perform his part.' of and that§there
was termination of Contraet_'under:' -In that View
of the matter. .dAeereeV'oi?'the trial Court
is soundfiand prope.r_.V.%
;uRpea1§hsnfis§efi;:"=d"£
.....
TUDGE
Sd/-3
JUDGE