High Court Punjab-Haryana High Court

Tarsem Lal And Another vs Devi Dial on 19 December, 2008

Punjab-Haryana High Court
Tarsem Lal And Another vs Devi Dial on 19 December, 2008
Regular Second Appeal No. 570 of 2004                                    1




      In the High Court of Punjab and Haryana, at Chandigarh.

                Regular Second Appeal No. 570 of 2004

                     Date of Decision: 19.12.2008


Tarsem Lal and Another
                                                              ...Appellants
                                  Versus
Devi Dial
                                                             ...Respondent

CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.

Present: Mr. Ashok Singla, Advocate
         for the appellants.

            Mr. Arun Palli, Senior Advocate
            with Mr. Parminder Singh, Advocate
            for the respondent.

Kanwaljit Singh Ahluwalia, J.

Tarsem Lal son of Rattan Lal and Ashok Kumar son of Shiv

Lal, both residents of Jaiton Mandi, District Faridkot, had instituted a

suit for recovery of Rs.2,70,000/- on the ground that Devi Dial,

respondent/defendant, on 19.8.1995 entered into an agreement to sell

of vacant plot measuring 33′ X 165′, details of which were given in the

head note of the plaint situated in Jaiton Mandi, for a sum of

Rs.8,92,000/-. It was further pleaded that Rs.2,00,000/- was paid as

earnest money by appellants/plaintiffs to the respondent/defendant. It

was further agreed that Rs.4,92,000/- will be paid to the

respondent/defendant on or before 18.11.1995 and the balance was to

be paid at the time of execution of sale deed for which the date fixed

was on or before 31.3.1996. It was further stated that at the time of
Regular Second Appeal No. 570 of 2004 2

agreement to sell, an assurance was given by respondent/defendant

that he was exclusive owner in possession of the plot and the same is

free from all encumbrances. It has been further stated in the plaint that

in November 1995, when payment of Rs.4,92,000/- was due, the

appellant/plaintiffs requested the respondent/defendant to show the

document of title regarding the plot in dispute upon which time was

sought by the respondent/defendant and as such amount was not paid

and received. According to appellants/plaintiffs, the

respondent/defendant was neither exclusive owner nor in possession of

the plot in dispute. It was further stated that respondent/defendant was

co-sharer to the extent of 1/10th share of the land measuring 13 kanals

19 marlas and his share was only to the extent of 2 kanals. Out of two

kanals, he had already sold 17 marlas of land to Gurdit Singh and

Lachhman Singh and 13.1/3rd marlas to Nazar Singh vide sale deeds

dated 28.7.1993 and 29.4.1993, respectively. In this way he sold the

land measuring 30.1/3rd marlas. Therefore, the respondent/defendant

was not owner of 1 kanal of land. The appellants/plaintiffs further

claimed that the respondent/defendant was co-sharer and his khatta

being joint was not partitioned. It was further stated that on 27.3.1996,

the date of execution of agreement to sell was extended upto 8.4.1996

and till then the respondent/defendant had not satisfied the

appellants/plaintiffs regarding his title over the suit property. Notice was

served upon the appellants/plaintiffs through Mr. B.D .Kumar,

Advocate, on 27.1.1997 and another notice was also served upon them

on 19.4.1997, which were replied by the appellants/plaintiffs on

2.5.1997. In response to the reply filed by the appellants/plaintiffs, the
Regular Second Appeal No. 570 of 2004 3

respondent/defendant also filed reply on 21.5.1997 in which he stated

that he had purchased the property and mutation had been sanctioned

regarding the plot in dispute. It was further stated therein that copy of the

sale deed and mutation had already been shown to the

appellants/plaintiffs but this fact had been denied in the plaint by the

appellants/plaintiffs. The respondent/defendant in his response had

already sent a copy of Jamabandi in which a reference of one mutation

No. 9591 on the basis of sale deed executed by Rajinder Parshad in

favour of respondent/defendant was made. The appellants/plaintiffs

submitted in the plaint that they came to know later that mutation was

rejected on 30.3.1997 as a few co-sharers were partners of M/s

Dashmesh Paper Mills, Jaiton and title deed of the property was

deposited by them with the State Bank of Patiala by way of collateral

security due to loan has been raised by M/s Dashmesh Paper Mills,

Jaiton was sanctioned and the original title deed was with the bank. It

was further stated that the land has not been partitioned. The

respondent/defendant had already sold the best part of the land out of

the joint holding and there was litigation between Rajinder Parshad and

Kulwant Rai and, therefore, due to litigation, principle of lis pendence is

to operate and, therefore, terms of the agreement to sell have been

violated by the respondent/defendant. Therefore, the appellants/plaintiffs

were entitled to a refund of Rs.2,00,000/- along with interest at the rate

of 18% per annum.

Notice of the suit was issued.

The respondent/defendant caused appearance; filed written

statement taking a preliminary objection that suit for specific
Regular Second Appeal No. 570 of 2004 4

performance of the agreement to sell dated 19.8.1995 ought to have

been filed. A further preliminary objection was taken that

respondent/defendant was always ready and willing to perform his part

of the contract and for that he appeared before the Sub Registrar,

Jaiton, on 8.4.1996, date fixed for execution of sale deed. It was further

submitted in the written statement that the respondent/defendant is the

owner in possession of the plot in dispute at the relevant time and the

fact that there was no encumbrance of any kind on the plot in question

was specifically taken. It was further stated that the

respondent/defendant had a transferable title as per terms & conditions

of the agreement dated 19.8.1995. It was further stated therein that the

date of execution of agreement to sell was extended from 27.3.1996

upto 8.4.1996. It was further stated that the date of execution of

agreement to sell was extended because the respondent/defendant had

purchased the suit property from Rajinder Parshad vide registered sale

deed dated 22.3.1996. Therefore, he being the exclusive owner in

possession of the plot could execute the sale deed. In the written

statement, it was specifically stated that the mutation was sanctioned in

favour of the respondent/defendant and the sale deed was executed on

22.3.1996. It was further submitted that no litigation of any kind was

pending against him. Therefore, it was pleaded that there was breach on

the part of the appellants/plaintiffs and they are not entitled to

reimbursement of any kind.

Replication to the written statement was filed by the

appellants/plaintiffs in which submissions made in the plaint were

reiterated. After the completion of pleadings, learned trial Court framed
Regular Second Appeal No. 570 of 2004 5

the following issues:-

1. Whether the plaintiffs are entitled to recovery of

Rs.2,70,000/-, as alleged from the defendant? OPP

2. Whether the suit in the present form is not maintainable, as

alleged? OPD.

3. Whether the defendant remained ready and willing and is

still ready and willing to perform his part of the contract, if

so, its effect? OPD

4. Whether the defendant is owner of the disputed property,

as alleged? OPD

5. Relief.

Trial Court decreed the suit of the appellants/plaintiffs. Trial

Court held that since execution of agreement to sell and payment of

Rs.2,00,000/- is admitted by the parties and on the date of execution of

the agreement to sell Ex.P1, the respondent/defendant was not owner in

possession of the suit property, therefore, he could not execute

agreement to sell and since the land was not joint, there was no

partition and at the time of execution of agreement to sell, he was not

holding any share to the extent of 1 kanal in his khata. Therefore, the

appellants/plaintiffs are entitled to a refund of amount which has been

misrepresentation on the part of the respondent/defendant. Trial Court

further held that the fact that before the date of execution of the sale

deed Ex.DW2/A, respondent/defendant became owner of the plot is of

no consequence.

Aggrieved against the same, respondent/defendant preferred

an appeal and in the same, findings returned by learned trial Court were
Regular Second Appeal No. 570 of 2004 6

reversed by learned District Judge, Faridkot.

Learned lower Appellate Court held that agreement Ex.P1

executed on 19.8.1995, tally and marry with the boundaries of the plot

as given in the sale deed Ex.DW2/A. It was further held that on

22.3.1996, respondent/defendant became owner in possession of the

property, therefore, before the period fixed for execution of the sale

deed, the plot was free from any encumbrance and the

respondent/defendant had a transferable title in question.

Learned lower Appellate Court further relied upon Ex.D2, reply

given by the respondent/defendant through his counsel to the notice of

the appellants/plaintiffs dated 2.5.1997, in which it was stated that he is

ready and willing to execute the sale deed and, therefore, the

appellants/plaintiffs should execute the sale deed within 15 days.

Having held so, learned lower Appellate Court concluded that the

plaintiffs were at fault for not getting the sale deed executed from the

defendant as per terms of agreement and, therefore, suit is not

maintainable and the plaintiffs should have filed the suit for specific

performance of the agreement or in the alternative for the recovery of

amount paid under the agreement for the fault in the title of the

defendant regarding the plot in dispute as mentioned in the agreements

Ex.P1 and Ex.P2.

Findings of learned lower Appellate Court are being

challenged by Mr. Ashok Singla, Advocate, appearing for the

appellants/plaintiffs before me.

It has been canvassed by Mr. Singla that from the day when

the agreement to sell Ex.P1 was executed on 19.8.1995,
Regular Second Appeal No. 570 of 2004 7

respondent/defendant had no title over the property as he had already

sold the property to the extent of his share. Therefore, this material

aspect has been ignored by learned lower Appellate Court. He further

submitted that since the account (khata) of the land was joint and there

was no partition, therefore, respondent/defendant could not sell

identifiable plot in favour of the appellants/plaintiffs. Therefore, the

appellants/plaintiffs have rightly not pursued the agreement to sell and

their only remedy was to seek refund of the amount by filing of the

recovery suit.

It was further stated that since the title deed has been

deposited with the State Bank of Patiala and there was litigation pending

with the bank, therefore, there was no clear title of the

respondent/defendant.

I am not impressed by the contentions raised by learned

counsel for the appellants/plaintiffs as during the course of his

arguments for sake of convenience, important and vital dates, details

and their effect was skipped.

It is not disputed that an agreement to sell was executed on

19.8.1995, according to which last date for execution of agreement to

sell was 31.3.1996.

From perusal of evidence and pleadings, it is evident that the

respondent/defendant was not taking identifiable and valid title,

therefore, notices were being issued by the appellants/plaintiffs. What is

being missed and, therefore, it is noticed here that during the

subsistence of agreement to sell, on 22.3.1996 vide sale deed

Ex.DW2/A, the respondent/defendant in order to give effect to
Regular Second Appeal No. 570 of 2004 8

agreement to sell dated 19.8.1995, which was valid till 31.3.1996

acquired plot vide sale deed dated 22.3.1996 in his favour.

It is also not disputed that thereafter five days later vide a

writing dated 27.3.1996 Ex.P2 the date of execution of agreement to sell

was extended. It has been rightly stated by learned counsel for the

respondent that it was not mere extension of time vide Ex.P2, the terms

& conditions were also varied. As per Ex.P2, sale deed was to be

executed on or before 8.4.1996. When Ex.P2 was executed on

27.3.1996, it was expected, that the appellants/plaintiffs who were

making a grievance that the respondent/defendant had no title at the

time of extension of time on 27.3.1996, ought to have verified, asked

and satisfied themselves that the respondent/defendant has acquired

the title, therefore, sale deed in favour of the respondent/defendant vide

Ex.DW2/A on 22.3.1996 assume importance. Document Ex.P2 vide

which not only date was extended but terms were also varied was a

fresh composite agreement to sell. Therefore, it is natural, probable and

convincing that Ex.P2 was executed after the appellants/plaintiffs had

held a thorough enquiry and had satisfied themselves. Therefore, it has

been rightly held by learned lower Appellate Court that the remedy for

the appellants/plaintiffs was to institute a suit for specific performance.

In view of the subsequent writing Ex.P2 dated 27.3.1996 all

other arguments that the same was subject matter of litigation with the

bank will pale into insignificance. Reply to notice dated 2.5.1997 Ex.D2,

in which it was stated that the respondent/defendant is ready and willing

to perform his part of agreement. Dasti notice sent by

respondent/defendant was also accompanied by copy of sanctioned
Regular Second Appeal No. 570 of 2004 9

mutation.

Learned lower Appellate Court had rightly held that the

boundaries of the plot has been given in the sale deed Ex.DW2/A tally

and marry with the boundaries specified in agreement to sell Ex.P1. As

noticed by learned lower Appellate Court, PW.2 Tarsem Lal has

admitted that he had seen the plot purchased by the

respondent/defendant and the same was having foundations of the

boundary wall. Therefore, the argument that that khata was not

partitioned is also not available to the appellants/plaintiffs. I find no

infirmity in the findings returned by learned lower Appellate Court.

Therefore, an attempt of learned counsel for the appellants/plaintiffs to

formulate question of law at the time of execution of agreement to sell

Ex.P1, there was misrepresentation on the part of respondent/defendant

and, therefore, appellants/plaintiffs are unable to seek refund of earnest

money as discussed above is not made out as subsequent writing

dated 27.3.1996 Ex.P2 cannot be ignored taking into consideration sale

deed Ex.DW2/A dated 22.3.1996 in favour of respondent/defendant.

Therefore, on application of facts and circumstances of the

case, no substantial question of law can be formulated which require

consideration of this Court.

Therefore, I find no merit in the present appeal and the same

is dismissed upholding the findings returned by learned lower Appellate

Court.

(Kanwaljit Singh Ahluwalia)
Judge
December 19, 2008
“DK”