Supreme Court of India

Vimal Chand Ghevarchand Jain & Ors vs Ramakant Eknath Jajoo on 23 March, 2009

Supreme Court of India
Vimal Chand Ghevarchand Jain & Ors vs Ramakant Eknath Jajoo on 23 March, 2009
Author: S Sinha
Bench: S.B. Sinha, Mukundakam Sharma
                                                                    REPORTABLE

                 IN THE SUPREME COURT OF INDIA

                  CIVIL APPELLATE JURISDICTION

                 CIVIL APPEAL NO. 1784           OF 2009
                 (Arising out of SLP (C) No.12154 of 2007)


Vimal Chand Ghevarchand Jain & Ors.                    ... Appellants

                                    Versus

Ramakant Eknath Jajoo                                  ... Respondent




                              JUDGMENT

S.B. Sinha, J.

1. Leave granted.

2. Plaintiff is the appellant before us.

Father of the respondent was owner of four godowns and the land

surrounding them admeasuring 1 acre and 4 guntas being Survey No.462,

situated at Village Saikheda, Taluka Niphad, District Nasik. The said

godowns were numberd as Grampanchayat No.753 to 761.
2

Indisputably, a deed of sale was executed by the father of the

respondent in favour of Vimal Chand Ghevar Chand Jain & Co., a

partnership firm, on or about 29.6.1974. The said deed of sale was

registered at Mumbai. Respondent himself was a witness to the said deed of

sale.

On or about 1.7.1978, the possession of the said property was

allegedly handed over to the father of the respondent as a licensee at an

agreed licence fee of Rs.1,257.50 per month. The said partnership firm was

dissolved pursuant whereto the appellant became the owner of the said

property. Appellants contend that the respondent had made payments

towards licence fee by a cheque but when deposited, the same was

dishonoured.

On the said contention, appellant filed a suit for recovery of

possession which was marked as Special Suit No.330 of 1987 praying, inter

alia, for the following reliefs :

(a) That it be declared that the Defendant has
no right, title or interest of any nature
whatsoever in respect of the property, viz.,
being the plot of land admeasuring one acre
four gunthas or thereabouts, that is 5,324 sq.
yards (44 gunthas x 121 sq. yds.) equivalent
to 4451.53 sq. meters, along with 6 (six)
corrugated iron-sheet godowns, one house
3

and one well thereon, known as
Kandechichawli situated at Gram Panchayat
Nos.753 to 761 in the village Saykheda,
Sub-District Niphad, District Nasik or say
part thereof, or to store or keep any goods,
articles or things therein or to use, enter
upon or remain upon the said property or
any part thereof, and that the Defendant is in
wrongful use and occupation of the said
property.

(b) That the Defendant be ordered to remove
himself, his servants, agents and all his
goods, articles and things from the said
property.

(c) That the Defendant by himself, his servants
and agents or otherwise howsoever be
restrained by a perpetual order and
injunction of this honourable Court from in
any manner storing or keeping any goods,
articles or things or using, occupying or
entering upon or remaining in use and
occupation of the said property or any part
thereof.

(d) That the Defendant be ordered and decreed
to pay to the Plaintiffs the sum of
Rs.45,270/- being the arrears of storage
charges and/or compensation for the period
of three years prior to the institution of the
suit at the rate of Rs.1,257.50 per month
with interest on Rs.45,270/- at the rate of
18% per annum from the date of filing of
the suit till the Defendant remove himself,
his servants and agents and his goods,
articles and things from the said property.

(e) That pending the hearing and final disposal
of the suit, the court receiver or some other
fit and proper be appointed Receiver of the
4

said property, with all powers under Order
40, Rule 1 of the Code of Civil Procedure.

(f) That pending the hearing and final disposal
of the suit, the Defendant by himself, his
servants and agents or otherwise howsoever,
be restrained by an Order and Injunction of
this Hon’ble Court, from in any manner,
storing or keeping any goods, articles or
things or using or entering upon or
remaining in use or occupation of the said
property or any part thereof.

(g) That pending the hearing and final disposal
of the suit, the Defendant, his servants and
agents or otherwise howsoever, be
restrained by an order and Injunction of this
Hon’ble Court from in any manner dealing
with or disposing of, or alienating or
encumbering or creating any right, title or
interest in favour of any one in respect of
the said property or any part thereof.”

3. Respondent, in his written statement, denied and disputed the said

transactions. We may notice some of the statements made therein :

“25. The title of the suit property was with my
Advocate. After that I have received the
title. Plaintiffs have never objected to that.
I was never the owner nor having
possession after this suit. I have made a
wrong application to put my name as owner.
And enclosed statement in English.
Plaintiffs are calling this statement in
English as Sale Deed. Neither me nor my
father have executed any Sale Deed. We
have never sold the suit property.

5

26. Thinking that, I store onions in the suit property the
plaintiffs have created a wrong story of storage charges
and asked for a big amount from me which is not
acceptable by me. Plaintiffs are doing business of
earning interest illegally for which they use various
names. Various firms are being opened. All these firms
and names are bogus. Few days back plaintiffs in the
plaint. One bogus firm was opened in 1981 by the
plaintiffs. Some relations have been shown by that firm
with me. That firm has given some cheques to me.
Some entries have been made by that firm for that
cheque given to me. After some neat calculation it has
been shown that the cheque is for storage charges has
started in the plaints. Plaintiffs have collected a lot of
information on about me. I understand that plaintiffs are
making open plans and skillfully make some transactions
and showing some relation file suits and get orders.

27. The relation of licensor and licensee was never existing
between us and no Deed has been executed. Plaintiffs
have applied for title name in record of rights after filing
the suit and thus various wrongs have been committed.
Plaintiffs have pressurized my servants and given them
attraction of money and succeeded obtaining various
xerox copies of some papers. After arranging many
things various photos have been taken. Besides this,
plaintiffs are doing various other business.

28. Plaintiffs have arranged to pay taxes of the suit property,
and paid the taxes of Saikheda on 11.1.88 and 23.1.88
and received the receipt. The cashier accepting the tax
does not have a responsibility of inquiring that who is
paying the tax and is been never inquired..

29. Plaintiffs have been recorded in cross-examination at the
time of making application from title names in record of
rights at Saykheda. At that time plaintiffs have accepted
many many things which are stated here. At that time,
false Sale deed was produced which plaintiffs have
stated as registered. Revenue authorities have ordered to
mention plaintiffs names in the column of `other rights’.
6

Out of such other rights plaintiffs does not get any right
to the property. Further, order of revenue authorities is
illegal, and is out of the law and out of their rights of
making order and such order is a nullity. Because of
such order plaintiffs does not get any rights and therefore
plaintiffs suit is wrong not tenable.”

4. Before the learned Trial Judge, the defendant-respondent did not

examine himself. He, however, examined three witnesses in support of his

plea with regard to possession.

The learned Trial Judge, inter alia, framed the following issues :

“1. Does plaintiff prove that was In affirmative
registered as M/s Kewalchand
Baniram & sons

2. Does the plaintiff prove that In Negative
he purchased the suit
property by registered sale
deed dated 29.6.78 as
alleged?

3. Does plaintiff prove that the In negative”
defendant is licensee and
that he was paying the
storage charges Rs.1257.50
ps. P.m. to the plaintiff?

5. One of the issues, as noticed hereinbefore, framed is as to whether the

plaintiff purchased the property. The learned Trial Court held that Sections
7

91 and 92 of the Indian Evidence Act has no application. It was opined that

the circumstantial evidences show that the sale deed was executed only by

way of a money lending transaction. It was held that the appellants have

failed to prove that the suit property was purchased by them by reason of the

aforementioned deed of sale dated 29.6.1978.

On the said findings, the suit was dismissed.

An appeal was preferred by the appellant thereagainst. During the

pendency of the said appeal, the written statement was amended by inserting

paragraph 25A therein which reads as under :

“25A)Along with the said sale deed of the said
dated 29/6/1978 this defendant is saying this also
that this sale deed is nominal and of the bogus
nature that was never implemented and through it
the plaintiff had never got any type of ownership
and he is not getting it and the same was not in the
mind of the father of plaintiff and defendant and
never he was not keeping this in his mind. The
possession of the property was never given to the
appellant. In this matter the true fact is such that
the firm of the plaintiff namely M/s. Ghevarchand
Bhaniram & Co. and its partners are doing the
business of money lending. His other firms also
doing the money lending business. The Firm and
its partners and their other firm and the father of
the defendant in between them many
transactions/dealings was taken place and now it is
also inexistence. There was no reason to purchase
the property by the said firm afsiya Kheda and not
at all. There is a necessity of the money amount to
8

the father of the defendant. Therefore, the father
of the defendant had taken the amount of
Rs.50,000/- (Fifty Thousand Rupees) as a loan
from the said firm and its co-sharers. And the
mortgage of the said amount is given in writing
the said sale deed at Bombay by the father of the
defendant. There is no intention of the
implementation of that sale deed and never and the
same was not in the mind of both the persons
(plaintiff and defendant) and never it in their
minds at all. And according to it the possession is
not given and never possession is taken. The
returning back of the payment of loan is done in
time to time. In this way the said sale deed is
mortgaged as the money lender transaction and
through it the plaintiff or its firm had not obtained
any ownership and they did not obtained its actual
possession. Therefore, the contents written in the
said contents written in the said sale deed are not
admitted by the defendant and he is not accepted it
and before it the suit which is brought by the
plaintiff cannot be maintained. Therefore, the suit
of the plaintiff should be cancelled.”

Respondent examined himself thereafter. He, inter alia, by way of an

affidavit, stated :

“3. Appellant/plaintiffs have filed the present
suit on the sale deed dated 29/6/1978 and plaintiff
claim to have owner by means of the said sale
deed and claim that the respondent are licensee
and the suit is filed for obtaining possession from
respondents. I have in my written statement
denied plaintiffs claim of ownership and have
claimed that said sale deed is sham and without
effect and plaintiffs do not get any ownership
9

rights because of the said sale deed. Said sale
deed is without any legal effect and is sham
document in the nature of security for money
lending.

4. In respect to the sale deed dated 29.6.1978
present respondent states that said sale deed is
sham and was never given effect to and the
plaintiff did not and presently do not acquire any
ownership rights by the said sale deed and
respective fathers of the plaintiff and the
respondent had no such intention. The possession
of the property had never been handed over to the
appellant. The fact is that plaintiff’s firm M/s.
Ghevarchand Bhaniram and Co. and its partners
carry the business of money lending. There other
firm also carries the same business of money
lending. There were and there are many money
lending transactions between the said firms and
defendant’s father. Said firm had no reason to
purchase the property at Saikheda. As defendant’s
father was in need of money he had borrowed as a
loan a sum of Rs.50,000/- from said firm and its
partners and defendant’s father had executed the
said so called sale deed dated 29.6.1978 as a
security for the said loan amount. As the plaintiff
firm and its partners have no license for money
lending business they have obtained the said so
called sale deed from defendant’s father at
Mumbai. It was never meant to be given effect to
and is not presently meant to be given effect to and
accordingly possession was not transferred and is
not transferred. Plaintiff’s loan amount was repaid
from time to time and said sale deed was executed
as a document for security for the money lending
transaction and the plaintiff or his firm has not &
never acquired any ownership rights because of
the said sale deed and has not acquired actual
possession. Therefore, said so called sale deed
and its contents are not admitted to defendant and
10

the suit filed on its basis cannot be maintained
plaintiff’s suit be dismissed.”

6. In his cross-examination, however, he accepted that his firm named

`Eknath Gondiram Jadoo’ was an income-tax payee from 1954-55. He had

also been paying income-tax individually. Books of account have been

maintained by the firm regularly. He accepted his signature in the cheque

having been issued as proprietor of his firm. He furthermore admitted that

his firm had business relations with Ghevarchand Bhaniram & Co. He

moreover stated :

“I have been shown Sale deed in the plaint. This
deed bears my signature as a witness. I was
personally present at the time of registration of
this Sale Deed. At that time me and my father were
residing in Mumbai. My father was very old. For
the sake of convenience, we have registered the
sale deed in Mumbai, since me, my father and Shri
Ghevarchand Seth were staying in Mumbai. We
have not taken any legal opinion before
registration. Account of this transaction was
privately kept by me. I do not remember that at
time of registration, Sub-Registrar had told my
father about the Deed of sale of property. It is not
true that possession was given at the time of
registration of Sale Deed. At the time of Sale, my
father has also handed over the original title
documents of the property, from whom we have
purchased the property; to Shri Ghevarchand
Sheth. My father has not given any notice that he
has not sold the property to Shri Ghevarchand
11

Sheth’s firm. When this transaction occurred, we
owe Rs.50,000/- to Shri Ghevarchand Sheth’s
Firm. To show this loan, I have written proof and
oral. The proof has not been produced in the
Court for which I have no reason to say. After this
transaction of loan I won’t be able to say whether I
have taken any other loans from them. In the
Accounting year 1978-79, my firm owe to Shri
Ghevarchand firm Rs.50,000/- was not shown in
our A/c books. It is also true that even in income
tax return I have not shown this loan taken from
Ghevarchand firm, because I was not to repay this
money to them even afterwards. I have shown suit
property as my firms property in Registrar of firm.
I cannot answer this question. It is not true that my
father has sold his private property to
Ghevarchand Bhaniram. The possession is given,
this clause in sale deed is not true Rs.50,000/- was
rcd. By my father as is mentioned in the Sale Deed
by my father, I cannot say anything about it.”

(Emphasis supplied)

7. The First Appellate Court framed an additional issue as to whether

the deed of sale deed of sale was executed as a security for the amount of

money lending of Rs.50,000/- and was not intended to be acted upon as a

sale deed.

Upon taking into consideration the evidence brought on record by the

parties, the learned Trial Court enumerated the following circumstances to

hold against the appellant :

12

“(i) For the property of Rs.50,000/- the monthly
charges for its occupation of Rs.1,257.50
appear excessive. With such amount in 4
years, the entire price of the property can be
realized which is not befitting to the
common course of transaction.

(ii) There is evidence on record that for the
godown, the society is paying Rs.45/- per
month only to the defendant.

(iii) The plaintiffs are businessmen and were not
likely to allow the rent/licence fee
accumulated for 40 months. During this
period there would have been a demand in
writing.

(iv) The second cheque of Rs.10,000/- at Exh.93
is similar type of cheque paid after 15
months of the earlier. Charges of 15 months
were to the extent of Rs.18,862.50. How
such part payment after 15 months is
accepted even though the earlier cheque was
dishonoured and no steps for the recovery
are taken is not explained by the plaintiffs.
In fact, when the monthly charges ere
agreed, the payments would have been made
regularly by the defendant and if not so,
would have been insisted by the plaintiffs.
The dealing between the parties, however,
are not accordingly.”

8. The High Court also enumerated the circumstances in favour of the

appellants.

13

In regard to the question that the defendant-respondent never took the

plea of transaction being that of a loan, the Appellate Court held that the

said defect was cured by reason of the alternative stand taken by the

respondent, holding:

“It is no doubt true that the alternative defence is
raised at a very late stage. There is no substance
in the submission of the counsel for the appellants
that the intention behind executing a document is
the state of mind of that person and he must
disclose about it, at the earliest opportunity. That
if he discloses later on, it can be considered as an
after thought.

But then in the present case the strong
circumstantial evidence discussed above, when
makes out a reasonable probability of the
execution of the sale deed with otherwise
intention, omission on the part of the defendant to
state it specifically will not affect him much.
Moreover, we cannot forget that in our system the
pleadings are drafted by the advocates on the basis
of the information given by their clients.
Pleadings are prepared by the Advocates as per
their knowledge and experience and if any wrong
is committed by the Advocate in making out the
deference or if any material thing is omitted, the
same is glaringly coming before us emerging out
before us from the circumstance then we need not
attach much importance to the defects in the
pleadings and omission. The settled position of
law, therefore, says that moffusil pleadings are to
be liberally construed.”

14

9. The First Appellate Court, however, did not believe that part of the

case of the appellant that the amount of loan had been repaid.

It was in the aforementioned situation directed :

“1. The appeal is partly allowed with costs.

2. Judgment and decree of the Trial Court is
hereby set aside and the suit is partly decreed as
under :

The plaintiff’s suit for mandatory injunction
as well as prohibitory injunction and for the
storage charges at the monthly rate of
Rs.1,257.50 stands dismissed.

The plaintiff are, however, entitled to the
amount of Rs.50,000/- with interest thereon
@ 6% per annum from 29.6.1973 till its
realization.

The plaintiffs are entitled to the costs of the
suit.

The defendant do deposit the said amount or
pay the same to the plaintiffs immediately
failing with the plaintiff can recover it
through the court.”

10. The High Court dismissed the Second Appeal preferred thereagainst,

inter alia, opining :

“It is true that initially such defence was not raised
in the written statement, however, in the first
appeal the amendment of the pleadings was sought
15

and it was allowed by the court and by way of the
amendment the respondent-defendant raised such
contentions. The order of allowing the
amendment was not challenged by the appellant in
further proceedings. In view thereof the
submissions of Mr. Sugadre, learned counsel for
the appellant that in the absence of substantive
pleadings the courts below have committed error
in entertaining the plea that the sale deed was not
intended to be acted upon and it was a money
transaction must be rejected.

The submission of Mr. Sugdare based on the
judgment of the Supreme Court in Roop Kumar
(supra) also deserves to be rejected outright. It is
true that under Section 91 of the Evidence Act,
oral evidence against the terms of contract is not
permissible, but to this provision exception is
made out by Section 92 which allows such oral
evidence as per the third proviso thereto. It is well
settled, that a plea that title has not passed on the
execution of the sale deed can be raised to rebut
the contents of the document and intention of the
parties behind executing the document can be
gathered from the recitals in the document or by
other attending circumstances. It is thus clear that
from the circumstantial evidence if it is
inconsistent with the recitals of the document, it is
open for the court to infer that the contents of the
document are rebutted. This is what exactly the
courts below have done. Taking overall facts and
circumstances of the case into consideration, in my
opinion, the courts below have rightly held that
the document was not intended to be acted upon
and it was executed by way of security. I find no
reason to interfere with the findings of fact. I find
sufficient material on record to sustain those
findings. In the circumstances the appeal deserves
to be rejected. Order accordingly.”

16

11. Mr. Shyam Diwan, learned senior counsel appearing on behalf of the

appellant would urge :

(i) The courts below committed a serious error insofar as they failed to

adhere to the best evidence rule as contained in Sections 91 and 92 of

the Indian Evidence Act.

(ii) First Appellate Court as also the High Court furthermore committed a

serious error insofar as they failed to take into consideration that

subsequent plea raised by the respondent by way of amended written

statement and his evidence could not have been relied upon;

particularly when he has utterly failed to prove either taking of loan

or repayment thereof.

12. Mr. Jaideep Gupta, learned senior advocate appearing on behalf of

the respondent, on the other hand, contended

i) Three courts having arrived at concurrent findings of fact, this Court

should not interfere therewith.

ii) The purported deed of sale spells out the real transaction between the

parties as would be evident from the following :
17

“It is a condition of this sale that in case the
Purchasers shall be deprived of possession of the
said property (said premises) or any part thereof
by virtue of any act of Vendor or his heirs or
assigns or successors in interest or by any person
claiming title thereto vendor and his estate shall be
bound to compensate the Purchasers for such loss
or damage arising from such act and shall be liable
to refund the purchase money with interest or by
any person claiming title thereto the Vendor and
his estate shall be bound to compensate the
Purchasers for such loss or damage arising from
such act and shall be liable to refund the purchase
money with interest from the date of the
deprivation or accrual of such loss.”

(iii) Nature of transaction being a money lending one as would appear

from the purported deed of sale itself and the plaintiff-appellant

having failed to prove its case of creation of a leave and licence, the

judgment of the Trial Judge is unassailable in view of the extrinsic

evidence that the transaction was a sham one and, thus, could not be

eschewed and for the said purpose Section 92 of the Indian Evidence

Act does not debar adduction of additional evidence.

(iv) Although the burden of proof was on the respondent, he must be held

to have discharged the same fully.

13. The deed of sale dated 29.6.1978 was a registered one. It, therefore,

carries a presumption that the transaction was a genuine one. Respondent
18

was the son of the vendor. He was an attesting witness. In his written

statement, he categorically denied execution of the said deed of sale. He

also denied that he had attested the document. He even did not examine

himself before the learned Trial Judge. His witnesses merely proved his

possession. The fact that the respondent’s father was put in possession with

effect from 1.7.1978 was in dispute. What was in dispute was the character

of his possession. Did he continue to possess the godown as owner thereof

or on the basis of leave and licence was the question, which was not

considered in its proper perspective by any of the three courts below.

14. The learned Trial Judge without any pleading in that behalf

proceeded to determine the nature of transaction and opined that in effect

and substance, the transaction was a money lending one.

No such issue was framed as no such contention was raised in the

written statement. Respondent realized his mistake. He, therefore,

amended his written statement and examined himself as a witness.

15. It is true that the written statement was permitted to be amended.

Additional evidence pursuant thereto was also permitted to be adduced.

The First Appellate Court, however, had a duty to properly appreciate the

evidence in the light of the pleadings of the parties. While doing so, it was
19

required to pose unto itself the correct questions. The deed of sale being a

registered one and apparently containing stipulations of transfer of right,

title and interest by the vendor in favour of the vendee, the onus of proof

was upon the defendant to show that the said deed was, in fact, not executed

or otherwise does not reflect the true nature of transaction. Evidently, with

a view to avoid confrontation in regard to his signature as an attesting

witness as also that of his father as vendor in the said sale deed, he did not

examine himself. An adverse inference, thus, should have been drawn

against him by the learned Trial Court. {[See Kamakshi Builders v.

Ambedkar Educational Society & Ors. [AIR 2007 SC 2191]}.

16. The First Appellate Court, however, having regard to the amendment

carried out in the written statement setting up a totally inconsistent plea

from the one taken before the learned Trial Court by the respondent posed a

question as to whether the respondent has discharged the burden placed on

him.

For the said purpose, critical analysis of the prevarication of the stand

taken by the respondent from stage to stage also became relevant. It is true

that when a pleading is amended, it, subject to just exceptions, takes effect

from the date when original one is filed. It is also true that the Appellate
20

Court, in exercise of its discretionary jurisdiction and subject to fulfillment

of the conditions laid down under Order XLI Rule 27 of the Code of Civil

Procedure, may allow the parties to adduce additional evidence.

Pleadings of the parties, it is trite, are required to be read as a whole.

Defendants, although are entitled to raise alternative and inconsistent plea

but should not be permitted to raise pleas which are mutually destructive of

each other. It is also a cardinal principle of appreciation of evidence that

the court in considering as to whether the deposition of a witness and/or a

party is truthful or not may consider his conduct. Equally well settled is the

principle of law that an admission made by a party in his pleadings is

admissible against him proprio vigore. [(See Ranganayakamma & Anr. v.

K.S. Prakash (D) By Lrs. & Ors. [2008 (9) SCALE 144]

17. It is for the aforementioned purpose, the deed of sale was required to

be construed in proper perspective. Indisputably, the deed of sale contained

stipulations as regards passing of the consideration, lawful title of the

vendor, full description of the vended property, conveyance of the right,

title, interest, use, inheritance, property, possession, benefits, claims and

demands at law and in equity of the vendor. The said clause uses the terms

“granted, released, conveyed and assured or intended or expressed so to be
21

with their and every of their rights, members and appurtenances unto and to

the use and benefits of the said purchasers for ever subject to payment of all

rent, rates taxes…”

It was stipulated :

“He, the Vendor has now has in himself good
right, full power and absolute authority to grant,
release, convey and assure the said premises
hereby grants, released, assured or intended to be
unto and to the use of the Purchasers in the
manner aforesaid and that shall be lawful for the
purchasers from time to time and at all times
hereafter peaceably and quietly to hold, enter
upon, have occupy, possess and enjoy the said
premises hereby granted with their appurtenances
and receive the rents, issues and profits thereof
and every part thereof to and for their own use and
benefits without any suit, lawful eviction, in
eruption, claim and demand whatsoever from or by
the Vendor or by any person or persons lawfully or
equitably claiming or to claim by, from under or in
trust for him or any of him AND that free and
clear and freely and clearly and absolutely
acquitted, exonerated released and for ever
discharged or otherwise by the Vendor well and
sufficiently saved, defended, kept harmless and
indemnified of, from and against all former and
other estates, titles, charges and incumbrances
whatsoever either already or to be hereafter had
made, executed occasions or suffered by the
Vendor or by any other person or persons lawfully
or equitably claim or to claim by, from under or in
trust for him or any of him AND FURTHER that
the Vendor and all persons having or lawfully or
equitably claiming any estate, right, title and
22

interest or law or in equity in the said premises
hereby granted, released, conveyed, assured or
intended so to be or any part thereof by, from
under or in trust for him the vendor or any him
shall and will from time to time and all times
hereafter at the test and costs execute all such
further and other lawful reasonably acts, deeds,
things matter conveyances and assurances in law
whatsoever for the better, further and more
perfectly and absolutely, granting, realizing
conveying and assuring the said premises and any
part thereof hereby granted, released, conveyed
and assured unto and to the use of the purchasers
in manner aforesaid as shall or may be reasonably
required by the purchasers, their successors or
assigns or their counsel in law.”

18. It further contains a stipulation that the purchaser had been in

possession of the property and the original sale deed dated 15.7.1968 was

handed over. One of the stipulations in regard whereto the contention of the

respondent that the deed of sale in fact was a money lending transaction was

raised reads as under :

“It is a condition of this Sale that in case the
Purchasers shall be deprived of possession of said
property (said premises) or any part thereof by
virtue of any act of Vendor or his heirs or assigns
or successors in interest or by any person claiming
title thereto the vendor and his estate shall be
bound to compensate the Purchasers for such loss
or damage arising from such act and shall be liable
to refund the purchase money with interest or by
any person claiming title thereto the Vendor and
23

his estate shall be bound to compensate the
Purchasers for such loss or damage arising from
such act and shall be liable to refund the purchase
money with interest from the date of the
deprivation or accrual of such loss.”

19. A document, as is well known, must be construed in its entirety.

Reading the said in its entirety, there cannot be any doubt whatsoever that it

was a deed of sale. It satisfies all the requirements of a conveyance of sale

as envisaged under Section 54 of the Transfer of Property Act.

In Bishwanath Prasad Singh v. Rajendra Prasad& Anr. [(2006) 4 SCC

432], this Court held :

“16. A deed as is well known must be construed
having regard to the language used therein. We
have noticed hereinbefore that by reason of the
said deed of sale, the right, title and interest of the
respondents herein was conveyed absolutely in
favour of the appellant. The sale deed does not
recite any other transaction of advance of any sum
by the appellant to the respondents which was
entered into by and between the parties. In fact,
the recitals made in the sale deed categorically
show that the respondents expressed their
intention to convey the property to the appellant
herein as they had incurred debts by taking loans
from various other creditors.

It was furthermore observed :

“19. It is of some significance to note that therein
the expressions “vendor”, “vendee”, “sold” and
“consideration” have been used. These
expressions together with the fact that the sale
24

deed was to be executed within a period of 23
months i.e. up to June 1978, evidently the
expression “vaibulwafa” as a condition was
loosely used.

20. Furthermore, the agreement was also executed
for a fixed period. The other terms and conditions
of the said agreement (ekrarnama) also clearly go
to show that the parties understood the same to be
a deed of reconveyance and not mortgage or a
conditional sale.

21. The terminology “vaibulwafa” used in the
agreement does not carry any meaning. It could be
either “bai-ul-wafa” or “bai-bil-wafa”.

22. It will bear repetition to state that with a view
to ascertain the nature of a transaction the
document has to be read as a whole. A sentence
used or a term used may not be determinative of
the real nature of transaction.”

Despite the fact that the term `baib-ul-wafa’ was used in the

transaction, this Court held that the document in question was a deed of

reconveyance and not a mortgage with conditional sale, stating :

“23. Baib-ul-wafa, it was held by the trial court
connotes only an agreement for sale. In terms of
Section 91 of the Evidence Act, if the terms of any
disposition of property is reduced to writing, no
evidence is admissible in proof of the terms of
such disposition of property except the document
itself.”

It relied upon a decision of this Court in Ishwar Dass Jain v. Sohan

Lal [(2000) 1 SCC 434] and Roop Kumar v. Mohan Thedani [(2003) 6 SCC

595] to which we would revert to a little later.

25

20. Indisputably when a true character of a document is questioned,

extrinsic evidence by way of oral evidence is admissible. {See R.

Janakiraman Vs. State Rep. by Inspector of Police, CBI, SPE, Madras

(2006) 1 SCC 697 para 24]; Roop Kumar Vs. Mohan Thedani [(2003) 6

SCC 595, para 19]; and State Bank of India & Anr. Vs. Mula Sahakari

Sakhar Karkhana Ltd. [(2006) 6 SCC 293 paras 23 to 32]}.

21. We would, therefore, proceed on the premise that it was open to the

respondent to adduce oral evidence in regard to the nature of the document.

But, in our opinion, he did not discharge the burden of proof in respect

thereof which was on him. The document in question was not only a

registered one but also the title deeds in respect of the properties have also

been handed over. Symbolical possession if not actual physical possession,

thus, must be held to have been handed over. It was acted upon. Appellants

started paying rent in respect of the said property. No objection thereto has

been raised by the respondent.

Respondent paid certain amount by cheque towards the licence fee. It

was for him to show on what account the money was paid. Only because

the parties had other transactions by itself was not sufficient to hold that the

defendant has discharged his onus. If the sum of Rs.50,000/- was the
26

amount of loan wherefor the deed of sale was executed by way of security,

having regard to his admission that the firm is an income-tax payee and

maintains books of account in regular course of business, failure on his part

to produce any documentary evidence merited drawing of an adverse

inference.

Why he did not examine himself before the Trial Court or before the

Appellate Court? He should have furnished an explanation in this regard to

prove his plea. Why he failed to produce documentary evidence had also

not been explained. The approach of the First Appellant Court in relying

upon certain circumstantial evidence was also of no use. Why the plaintiffs

have purchased the properties at village Saikheda or why they had allowed

another tenant to continue were not decisive far less relevant for

construction of a document.

The First Appellate Court had arrived at a conclusion first and then

started to assign reasons in support thereof. It, as indicated hereinbefore,

did not pose unto itself the correct questions. Apart from wrongly placing

the burden of proof on the plaintiff, even adverse inference against the

defendant had not been drawn. The pleadings were required to be

considered provided any evidence in support thereof had been adduced. No
27

cogent evidence had been adduced by the respondent to show that the deed

of sale was a sham transaction and/or the same was executed by way of a

security.

Right of possession over a property is a facet of title. As soon as a

deed of sale is registered, the title passes to the vendee. The vendor, in

terms of the stipulations made in the deed of sale, is bound to deliver

possession of the property sold. If he does not do so, he makes him liable

for damages. The indemnity clause should have been construed keeping in

view that legal principle in mind.

Although evidences had been brought on record to show that upon

grant of leave and licence, the keys of godowns had been handed over but in

respect thereof no contrary findings had been arrived at.

We would assume that the parties entered into an arrangement as a

result whereof the father of the respondent was to continue in possession.

The character of his possession, however, changed from that of an owner to

a licensee. A legal fiction in a situation of this nature is created in terms

whereof the owner becomes dispossessed and regains possession in a

different capacity, namely, as a licensee.

28

If the appellant was able to prove that the deed of sale was duly

executed and it was neither a sham transaction nor represented a transaction

of different character, a suit for recovery of possession was maintainable. A

heavy onus lay on the respondent to show that apparent state of affairs was

not the real state of affairs.

It was for the defendant in a case of this nature to prove his defence.

The First Appellant Court, therefore, in our opinion, misdirected itself in

passing the impugned judgment insofar as it failed to take into consideration

the relevant facts and based its decision on wholly irrelevant consideration.

A heavy burden of proof lay upon the defendant to show that the

transaction was a sham one. It was not a case where the parties did not

intend to enter into any transaction at all. Admittedly, a transaction had

taken place. Only the nature of transaction was in issue. A distinction must

be borne in mind in regard to the nominal nature of a transaction which is

no transaction in the eye of law at all and the nature and character of a

transaction as reflected in a deed of conveyance. The construction of the

deed clearly shows that it was a deed of sale. The stipulation with regard to

payment of compensation in the event appellants are dispossessed was by

way of an indemnity and did not affect the real nature of transaction.
29

22. In any event, the said stipulation could not have been read in

isolation. The judgment of the First appellate Court was, therefore,

perverse. The High Court, thus, failed to consider the real dispute between

the parties.

23. In view of the findings aforementioned, it is not necessary for us to

enter into the question as to whether the extrinsic evidence was admissible

to show that a transaction of sale was, in fact, a sham one.

24. We cannot also accept the contention of Mr. Gupta that the decree

should be allowed to be sustained with reference to the aforementioned

stipulation in the deed of sale that in case the plaintiffs are dispossessed, the

defendants would pay compensation. Such a case had never been made out.

Such a question cannot be allowed to be raised for the first time before us.

25. In any event, in view of the conduct of the respondent, he cannot

claim equity. An equitable relief can be prayed for by a party who

approaches the court with clean hands.

26. We, therefore, have no hesitation in holding that in the facts and

circumstances of this case, the plaintiff’s suit should have been decreed.
30

27. For the reasons aforementioned, the impugned judgments are set

aside with costs throughout. The appeal is allowed with costs. Counsel’s

fee assessed at Rs.25,000/-.

………………………………J.

[S.B. Sinha]

………………………………J.

[Dr. Mukundakam Sharma]
New Delhi;

March 23, 2009