Supreme Court of India

Thiruvengada Pillai vs Navaneethammal & Anr on 19 February, 2008

Supreme Court of India
Thiruvengada Pillai vs Navaneethammal & Anr on 19 February, 2008
Author: R V Raveendran
Bench: R. V. Raveendran, P.Sathasivam
           CASE NO.:
Writ Petition (civil)  290 of 2001

PETITIONER:
Thiruvengada Pillai

RESPONDENT:
Navaneethammal & Anr.

DATE OF JUDGMENT: 19/02/2008

BENCH:
R. V. Raveendran & P.Sathasivam

JUDGMENT:

J U D G M E N T

R. V. RAVEENDRAN, J.

This appeal by special leave is by the plaintiff in a suit for specific
performance – OS No.290/1980 on the file of District Munsiff, Tindivanam.

Pleadings

2. In the plaint, the plaintiff (appellant) alleged that the first defendant
(Adilakshmi) agreed to sell the suit schedule property to him under an
agreement of sale dated 5.1.1980 for a consideration of Rs.3,000/-, and
received Rs.2,000/- as advance. She agreed to execute a sale deed by
receiving the balance consideration of Rs.1,000/- within three months.
Possession of the suit property was delivered to him, under the said
agreement. He issued a notice dated 14.2.1980 calling upon the first
defendant to receive the balance price and execute the sale deed. The first
defendant sent a reply denying the agreement. To avoid performing the
agreement of sale, the first defendant executed a nominal sale deed in regard
to the suit property in favour of the second defendant (first respondent
herein), who was her close relative. The said sale was neither valid nor
binding on him. On the said averments, he sought specific performance of
the agreement of sale, against the defendant, alleging that he was ready and
willing to perform his part of the contract.

3. The defendants denied the allegation that the first defendant had
executed an agreement of sale dated 5.1.1980 in favour of the plaintiff or
that she had delivered possession of the suit property to him. They
contended that plaintiff had concocted and forged the document with the
help of his henchmen to defraud the defendants. They claimed that the first
defendant had executed a valid sale deed dated 11.2.1980 in favour of the
second defendant and had delivered possession of the suit property to her;
and that the second defendant had put up a hut in the schedule property and
was actually residing therein. The second defendant raised an additional
contention that she was a bona fide purchaser for value and therefore, the
sale in her favour was valid.

4. During the pendency of the suit first defendant died, and the third
defendant (second respondent herein) was impleaded as her legal
representative, who adopted the written statement of the second defendant.

Issues and the Judgment

5. On the said pleadings, three issues were framed by the trial court : (i)
whether the agreement put forth by the plaintiff was true or concocted ? (ii)
whether the second defendant had purchased the suit property for valid
consideration ? and (iii) whether the plaintiff was entitled to the relief of
specific performance ? The plaintiff examined himself as PW-1 and the
scribe of the agreement (Ramaswami Pillai) as PW-2 and an attesting
witness to the sale agreement (Venkatesha Pillai) as PW-3. The agreement
of sale was exhibited as Ex. A-1. The notice and reply were marked as Ex.
A2 and A4. The second defendant, (purchaser of the site), gave evidence as
DW-1 and the third defendant, who was also a witness to the sale deed dated
11.2.1980, was examined as DW-2. The sale deed dated 11.2.1980 executed
by first defendant in favour of second defendant was marked as Ex.B2 and
previous title deed was exhibited as Ex. B4. The plaintiff and his witnesses
gave evidence that the sale agreement was duly executed by first defendant
in favour of plaintiff. The defendants gave evidence about the sale in favour
of second defendant and denied execution of any agreement of sale in favour
of plaintiff.

6. The trial court after appreciating the evidence, dismissed the suit by
judgment and decree dated 28.2.1984. It held that the agreement of sale put
forth by plaintiff was false and must have been created after the sale on
11.2.1980 in favour of second defendant, by using some old stamp papers in
his possession. The said finding was based on the following facts and
circumstances :

(a) The sale agreement (A-1) was not executed on currently purchased
stamp paper, but was written on two stamp papers, one purchased on
25.8.1973 in the name of Thiruvengadam and another purchased on
7.8.1978 in the name of Thiruvengadam Pillai.

(b) The two attestors to the agreement were close relatives of plaintiff.
One of them was Kannan, brother of the plaintiff and he was not
examined. The other was Venkatesa Pillai, uncle of plaintiff examined as
PW3. The scribe (PW-2) was a caste-man of plaintiff. Their evidence was
not trustworthy.

(c) Though the agreement of sale recited that the possession of the suit
property was delivered to plaintiff, no such possession was delivered. On
the other hand, the second defendant was put in possession on execution
of the sale deed and she put up a thatched hut in the schedule property and
was in actual physical possession. This falsified the agreement.

(d) If really there was an agreement of sale, in the normal course, the
plaintiff would have obtained the title deeds from the first defendant. But
the earlier title deeds were not delivered to him. On the other hand, they
were delivered to the second defendant who produced them as Ex.B3 and
Ex.B4.

(e) In spite of defendants denying the agreement (Ex.A1), the
plaintiff failed to discharge his onus to prove that execution of the
agreement as he did not seek reference to a fingerprint expert to establish
that the thumb impression on the agreement was that of the first defendant.

The first & second appeals

6. Feeling aggrieved, the plaintiff filed an appeal before the Sub-Court,
Tindivanam. The first appellate court allowed the plaintiff’s appeal by
judgment dated 12.1.1987, held that the agreement of sale was proved and
decreed the suit granting specific performance. The following reasons were
given by the first appellant court in support of its finding :

(a) The evidence of PW1 (plaintiff), the scribe (PW2) and the attestor
(PW3) proved the due execution of the agreement by the first defendant. As
the scribe (PW2) was not related to plaintiff and as PW3 was not a close
relative of plaintiff, their evidence could not have been rejected.

(b) The burden of proving that the agreement of sale was concocted and
forged was on the defendants and they ought to have taken steps to have the
document examined by a Finger Print expert, to establish that the disputed
thumb mark in the agreement of sale (Ex.A1), was different from the
admitted thumb mark of the first defendant in the sale deed (Ex.B2). They
failed to do so.

(c) There appeared to be no marked difference between the finger
impression in the agreement of sale (Ex.A1) and the finger impression in the
sale deed in favour of the second defendant (Ex.B2), on a perusal of the said
two documents. Therefore, it could be inferred that first defendant had
executed the agreement.

(d) Execution of the agreement of sale on two stamp papers purchased on
different dates, did not invalidate the agreement.

8. Being aggrieved, the second defendant filed a second appeal. The
High Court allowed the second appeal and dismissed the suit, by judgment
dated 17.2.1999. The High Court while restoring the decision of the trial
court held that the agreement of sale was not genuine for the following
reasons:

(i) The first appellate court had placed the onus wrongly on the
defendants to prove the negative. As the first defendant denied execution of
the agreement, the burden of establishing the execution of document, was on
the plaintiff. The plaintiff had failed to establish by acceptable evidence that
Ex. A-1 was a true and valid agreement of sale. The evidence, examined as a
whole, threw considerable doubt as to whether it was truly and validly
executed.

(ii) A perusal of the agreement (Ex.A1) showed that the thumb
impression was very pale and not clear. The first appellate court could not,
by a casual comparison of the disputed thumb impression in the agreement
with the admitted thumb impression in the sale deed, record a finding that
there were no marked differences in the thumb impressions in the two
documents (Ex.A1 and Ex.B2). In the absence of an expert’s opinion that the
thumb impression on the agreement of the sale was that of the first
defendant, the first appellate court ought not to have concluded that the
agreement of sale was executed by the first defendant.

(iii) In the normal course, an agreement would be executed on stamp
papers purchased immediately prior to the execution of the agreement. The
fact that the agreement was written on two stamp papers bearing the dates
25.8.1973 and 7.8.1978 purchased in two different names showed that it was
not genuine, but was anti-dated and forged.

(iv) The attesting witnesses to the agreement of sale were close relatives
of plaintiff. Their evidence was not trustworthy.

Points for consideration

8. The said judgment of the High Court is challenged in this appeal by
special leave. The appellant contended that having regard to the provisions
of Evidence Act, 1872, there was nothing improper in the first appellate
court comparing the disputed thumb impression in Ex. A-1 with the admitted
thumb impression of first defendant in Ex. B-2; and the finding of the first
appellate court on such comparison, that there were no marked differences
between the two thumb impressions, being a finding of fact, was not open to
interference in second appeal. It was next contended that the execution of the
agreement of sale was duly proved by the evidence of plaintiff (PW1), the
scribe (PW-2) and one of the attesting witnesses (PW3). It was pointed out
there was no evidence to rebut the evidence of PW1, PW2 and PW3
regarding due execution as first defendant died without giving evidence, and
as the defendants did not seek reference to a finger print expert to prove that
the thumb impression on the agreement of sale was not that of first
defendant. It was submitted that an agreement cannot be doubted or
invalidated merely on account of the fact that the two stamp papers used for
the agreement were purchased on different dates. The Appellant therefore
submitted that the sale agreement was duly proved.

9. On the contentions urged, the following questions arise for
consideration :

(i) Whether the agreement of sale executed on two stamp papers
purchased on different dates and more than six months prior to date of
execution is not valid?

(ii) Whether the first appellate court was justified in comparing the
disputed thumb impression with the admitted thumb impression and
recording a finding about the authenticity of the thumb impression, without
the benefit of any opinion of an expert?

(iii) Whether the High Court erred in reversing the judgment of the first
appellate court in second appeal?

Re : Question (i)

11. The Trial Court and the High Court have doubted the genuineness of
the agreement dated 5.1.1980 because it was written on two stamp papers
purchased on 25.8.1973 and 7.8.1978. The learned counsel for first
respondent submitted that apart from raising a doubt about the authenticity
of the document, the use of such old stamp papers invalidated the agreement
itself for two reasons. Firstly, it was illegal to use stamp papers purchased on
different dates for execution of a document. Secondly, as the stamp papers
used in the agreement of sale were more than six months old, they were not
valid stamp papers and consequently, the agreement prepared on such
‘expired’ papers was also not valid. We will deal with the second contention
first. The Indian Stamp Act, 1899 nowhere prescribes any expiry date for
use of a stamp paper. Section 54 merely provides that a person possessing a
stamp paper for which he has no immediate use (which is not spoiled or
rendered unfit or useless), can seek refund of the value thereof by
surrendering such stamp paper to the Collector provided it was purchased
within the period of six months next preceding the date on which it was so
surrendered. The stipulation of the period of six months prescribed in section
54 is only for the purpose of seeking refund of the value of the unused stamp
paper, and not for use of the stamp paper. Section 54 does not require the
person who has purchased a stamp paper, to use it within six months.
Therefore, there is no impediment for a stamp paper purchased more than six
months prior to the proposed date of execution, being used for a document.

12. The Stamp Rules in many States provide that when a person wants to
purchase stamp papers of a specified value and a single stamp paper of such
value is not available, the stamp vendor can supply appropriate number of
stamp papers required to make up the specified value; and that when more
than one stamp paper is issued in regard to a single transaction, the stamp
vendor is required to give consecutive numbers. In some States, the rules
further require an endorsement by the stamp vendor on the stamp paper
certifying that a single sheet of required value was not available and
therefore more than one sheet (specifying the number of sheets) have been
issued to make up the requisite stamp value. But the Indian Stamp Rules,
1925 applicable to Tamil Nadu, do not contain any provision that the stamp
papers of required value should be purchased together from the same vendor
with consecutive serial numbers. The Rules merely provide that where two
or more sheets of paper on which stamps are engraved or embossed are used
to make up the amount of duty chargeable in respect of any instrument, a
portion of such instrument shall be written on each sheet so used. No other
Rule was brought to our notice which required use of consecutively
numbered stamp papers in the State of Tamil Nadu. The Stamp Act is a
fiscal enactment intended to secure revenue for the State. In the absence of
any Rule requiring consecutively numbered stamp papers purchased on the
same day, being used for an instrument which is not intended to be
registered, a document cannot be termed as invalid merely because it is
written on two stamp papers purchased by the same person on different
dates. Even assuming that use of such stamp papers is an irregularity, the
court can only deem the document to be not properly stamped, but cannot,
only on that ground, hold the document to be invalid. Even if an agreement
is not executed on requisite stamp paper, it is admissible in evidence on
payment of duty and penalty under section 35 or 37 of the Indian Stamp Act,
1899. If an agreement executed on a plain paper could be admitted in
evidence by paying duty and penalty, there is no reason why an agreement
executed on two stamp papers, even assuming that they were defective,
cannot be accepted on payment of duty and penalty. But admissibility of a
document into evidence and proof of genuineness of such document are
different issues.

13. If a person wants to create or a back-dated agreement, the first hurdle
he faces is the non-availability of stamp paper of such old date. Therefore
tampering of the date of issue and seal affixed by the stamp vendor, as also
the entries made by the stamp vendor, are quite common in a forged
document. When the agreement is dated 5.1.1980, and the stamp papers used
are purchased in the years 1973 and 1978, one of the possible inferences is
that the plaintiff not being able to secure an anti-dated stamp paper for
creating the agreement (bearing a date prior to the date of sale in favour of
second defendant), made use of some old stamp papers that were available
with him, to fabricate the document. The fact that very old stamp papers of
different dates have been used, may certainly be a circumstance that can be
used as a piece of evidence to cast doubt on the authenticity of the
agreement. But that cannot be a clinching evidence. There is also a
possibility that a lay man unfamiliar with legal provisions relating to stamps,
may bona fide think that he could use the old unused stamp papers lying
with him for preparation of the document and accordingly use the old stamp
papers.

Re : Point No.(ii)

14. Section 45 of the Indian Evidence Act, 1872 relates to ‘opinion of
experts’. It provides inter alia that when the court has to form an opinion as
to identity of handwriting or finger impressions, the opinion upon that point
of persons specially skilled in questions as to identity or handwriting or
finger impressions are relevant facts. Section 73 provides that in order to
ascertain whether a finger impression is that of the person by whom it
purports to have been made, any finger impression admitted to have been
made by that person, may be compared with the one which is to be proved.
These provisions have been the subject matter of several decisions of this
Court.

14.1) In The State (Delhi Administration) v. Pali Ram [1979 (2) SCC 158]
this Court held that a court does not exceed its power under section 73 if it
compares the disputed writing with the admitted writing of the party so as to
reach its own conclusion. But this Court cautioned :

“Although there is no legal bar to the Judge using his own eyes to compare
the disputed writing with the admitted writing, even without the aid of the
evidence of any handwriting expert, the Judge should, as a matter of
prudence and caution, hesitate to base his finding with regard to the
identity of a handwriting which forms the sheet-anchor of the prosecution
case against a person accused of an offence, solely on comparison made
by himself. It is therefore, not advisable that a Judge should take upon
himself the task of comparing the admitted writing with the disputed one
to find out whether the two agree with each other; and the prudent course
is to obtain the opinion and assistance of an expert.”

The caution was reiterated in O. Bharathan vs. K. Sudhakaran 1996 (2)
SCC 704. Again in Ajit Savant Majagvai v. State of Karnataka [1997 (7)
SCC 110] referring to section 73 of the Evidence Act, this Court held :
“The section does not specify by whom the comparison shall be made.
However, looking to the other provisions of the Act, it is clear that such
comparison may either be made by a handwriting expert under Section 45
or by anyone familiar with the handwriting of the person concerned as
provided by Section 47 or by the Court itself.

As a matter of extreme caution and judicial sobriety, the Court should not
normally take upon itself the responsibility of comparing the disputed
signature with that of the admitted signature or handwriting and in the
event of the slightest doubt, leave the matter to the wisdom of experts. But
this does not mean that the Court has not the power to compare the dispute
signature with the admitted signature as this power is clearly available
under Section 73 of the Act.”

14.2) In Murari Lal v. State of Madhya Pradesh – 1980 (1) SCC 704, this
Court indicated the circumstances in which the Court may itself compare
disputed and admitted writings, thus :

“The argument that the court should not venture to compare writings itself,
as it would thereby assume to itself the role of an expert is entirely without
force. Section 73 of the Evidence Act expressly enables the court to
compare disputed writings with admitted or proved writings to ascertain
whether a writing is that of the person by whom it purports to have been
written. If it is hazardous to do so, as sometimes said, we are afraid it is
one of the hazards to which judge and litigant must expose themselves
whenever it becomes necessary. There may be cases where both sides call
experts and the voices of science are heard. There may be cases where
neither side calls an expert, being ill able to afford him. In all such cases, it
becomes the plain duty of the court to compare the writings and come to
its own conclusions. The duty cannot be avoided by recourse to the
statement that the court is no expert. Where there are expert opinions, they
will aid the court. Where there is none, the court will have to seek
guidance from some authoritative textbook and the court’s own experience
and knowledge. But discharge it must, its plain duty, with or without
expert, with or without other evidence.”

The decision in Murari Lal (supra) was followed in Lalit Popli v. Canara
Bank & Ors.
[2003 (3) SCC 583].

15. While there is no doubt that court can compare the disputed
handwriting/signature/finger impression with the admitted handwriting/
signature/finger impression, such comparison by court without the assistance
of any expert, has always been considered to be hazardous and risky. When
it is said that there is no bar to a court to compare the disputed finger
impression with the admitted finger impression, it goes without saying that it
can record an opinion or finding on such comparison, only after an analysis
of the characteristics of the admitted finger impression and after verifying
whether the same characteristics are found in the disputed finger impression.
The comparison of the two thumb impressions cannot be casual or by a mere
glance. Further, a finding in the judgment that there appeared to be no
marked differences between the admitted thumb impression and disputed
thumb impression, without anything more, cannot be accepted as a valid
finding that the disputed signature is of the person who has put the admitted
thumb impression. Where the Court finds that the disputed finger impression
and admitted thumb impression are clear and where the court is in a position
to identify the characteristics of finger prints, the court may record a finding
on comparison, even in the absence of an expert’s opinion. But where the
disputed thumb impression is smudgy, vague or very light, the court should
not hazard a guess by a casual perusal. The decision in Muralilal (supra) and
Lalit Popli (supra) should not be construed as laying a proposition that the
court is bound to compare the disputed and admitted finger impressions and
record a finding thereon, irrespective of the condition of the disputed finger
impression. When there is a positive denial by the person who is said to have
affixed his finger impression and where the finger impression in the disputed
document is vague or smudgy or not clear, making it difficult for
comparison, the court should hesitate to venture a decision based on its own
comparison of the disputed and admitted finger impressions. Further even in
cases where the court is constrained to take up such comparison, it should
make a thorough study, if necessary with the assistance of counsel, to
ascertain the characteristics, similarities and dissimilarities. Necessarily, the
judgment should contain the reasons for any conclusion based on
comparison of the thumb impression, if it chooses to record a finding
thereon. The court should avoid reaching conclusions based on a mere
casual or routine glance or perusal.

16. In this case the first defendant had denied having put her finger
impression on Ex. A-1. She died during the pendency of the suit before her
turn came for giving evidence. The High Court having examined the
document has clearly recorded the finding that the thumb mark in Ex. A-1
was pale (that is light) and not clear. The document though dated 1980, was
executed on two stamp papers which were purchased in 1973 and 1978.
Contrary to the recital in the agreement that possession had been delivered to
the plaintiff, the possession was not in fact delivered to plaintiff, but
continued with the first defendant and she delivered the possession to the
second defendant. The title deeds were not delivered to plaintiff. The
attesting witnesses were close relatives of plaintiff and one of them was not
examined. The scribe’s evidence was unsatisfactory. It was also difficult to
believe that the first defendant, an illiterate old woman from a village, would
enter into an agreement of sale on 5.1.1980 with plaintiff, and even when he
is ready to complete the sale, sell the property to someone else hardly a
month thereafter, on 11.2.1980. In this background, the finding by the first
appellant court, recorded without the benefit of any expert opinion, merely
on a casual perusal, that there appeared to be no marked differences between
the two thumb impressions, and therefore Ex. A-1 (sale agreement) must
have been executed by first defendant, was unsound. The High Court was
justified in interfering with the finding of the first appellate court that the
Ex.A1 was executed by first defendant.

Re : Point No.(iii)

17. The trial court had analyzed the evidence properly and had dismissed
the suit by giving cogent reasons. The first appellate court reversed it by
wrongly placing onus on the defendants. Its observation that when the
execution of an unregistered document put forth by the plaintiff was denied
by the defendants, it was for the defendants to establish that the document
was forged or concocted, is not sound proposition. The first appellate court
proceeded on the basis that it is for the party who asserts something to prove
that thing; and as the defendants alleged that the agreement was forged, it
was for them to prove it. But the first appellate court lost sight of the fact
that the party who propounds the document will have to prove it. In this case
plaintiffs came to court alleging that the first defendant had executed an
agreement of sale in favour. The first defendant having denied it, the burden
was on the plaintiff to prove that the first defendant had executed the
agreement and not on the first defendant to prove the negative. The issues
also placed the burden on the plaintiff to prove the document to be true. No
doubt, the plaintiff attempted to discharge his burden by examining himself
as also scribe and one of the attesting witnesses. But the various
circumstances enumerated by the trial court and High Court referred to
earlier, when taken together, rightly create a doubt about the genuineness of
the agreement and dislodge the effect of the evidence of PW 1 to 3. We are
therefore of the view that the decision of the High Court, reversing the
decision of the first appellate court, does not call for interference.

18. We, therefore, find no merit in this appeal and the same is accordingly
dismissed. Parties to bear their respective costs.