Bangalore District Court
Sri.B.K.Shivaraju vs Sri. A.C.Ramappa on 18 August, 2020
IN THE COURT OF THE XIX ADDL. CITY CIVIL &
SESSIONS JUDGE AT BANGALORE CITY: (CCH.18)
Dated this the 18th day of August, 2020.
Present
Present SRI.DINESH HEGDE, B.A.,LL.B.,
XIX ADDL. CITY CIVIL & SESSIONS JUDGE,
BANGALORE CITY.
O.S.No.2156/2015
PLAINTIFF: Sri.B.K.Shivaraju,
Aged 57 years,
s/o Kalabeeraiah,
r/at No.19, 9th 'A' Cross,
Ganapathinagar,
Near Avalahalli Burial Ground,
G.E.F.Post, Mysore Road,
Bangalore-560 026.
(By S.V.Bhat, Advocate)
-VS-
DEFENDANT: Sri. A.C.Ramappa,
S/o A.C. Channappa,
Aged 74 years,
Avalahalli Village,
Mysore Road,
G.E.F. Post,
Bangalore-46.
(By V.B.Shivakumar, Advocate)
2
O.S.No.2156/2015
Date of Institution of the suit : 6/3/2015
Nature of the Suit : Specific Performance
Date of commencement of recording
of evidence : 8/8/2017
Date on which the Judgment was
pronounced : 18/8/2020
Year/s Month/s Day/s
Total Duration : 05 05 12
(Dinesh Hegde)
XIX ADDL.CITY CIVIL & SESSIONS JUDGE,
BANGALORE CITY.
JUDGMENT
Plaintiff has filed this suit against the defendant for Specific Performance of the Agreement dated 10.1.1986.
2. The case of plaintiff in nutshell:-
The defendant has approached the plaintiff with an offer to sell the eastern portion the land bearing Sy.No.33/2 situated at Avalahalli Village, Uttarahalli 3 O.S.No.2156/2015 Hobli, Bangalore South Taluk measuring about 8 guntas out of the total extent of 1 acres 04 guntas stating that it was originally belonged to his family and the same was divided under a panchayath parikhat recorded in terms of the Memorandum dated 25.4.1979 and he has been in possession and enjoyment of the suit schedule property. After verifying the records, the plaintiff has agreed to purchase the same and after negotiation, sale consideration was fixed at Rs.90,000/- and an agreement of sale was executed by the defendant in favour of the plaintiff on 10.1.1986. On the date of the agreement itself, the plaintiff has paid the entire consideration amount of Rs.90,000/-. The defendant has agreed to execute the sale deed as and when required by the plaintiff. The defendant has also handed over the possession of the same in part performance of the agreement. Since then, the plaintiff has been in possession and enjoyment of the 8 guntas of the land in Sy.No.29 situated at Avalahalli Village, Uttarahalli Hobli, 4 O.S.No.2156/2015 Bangalore South Taluk, excluding 44'X40' of land on the south east corner of the land agreed to be sold in favour of the plaintiff.
3. It is further averred in the plaint that there was a mistake in mentioning the survey number in the parikhath/memorandum of partition and instead of mentioning the Sy.No.33/2 it has been mentioned as Sy.No.29. In view of the same, the same number was also mentioned in the agreement to sell. This fact has also been admitted by the defendant himself in various other collateral proceedings. Plaintiff has also put up barbed wire fencing to the suit schedule property and now, removed half of the same and put up a compound wall on southern side and has also put up 2 watchman sheds each measuring 10'X10'. This property comes within the Municipal limits of Bangalore City Corporation in the year 1995 from Katriguppa Pachayath jurisdiction. However the said property has not been assessed for tax till date by the Bangalore City Corporation but the 5 O.S.No.2156/2015 plaintiff continued in undisturbed possession and enjoyment of the same.
4. It is further averred in the plaint, as per the terms of the agreement, the defendant is required to execute the sale deed as and when plaintiff desires. Inspite of repeated requests and demands to execute the sale deed in his favour, defendant went on postponing the same on one or pretext. Sri. A.C.Narasimhaiah brother of the defendant filed a suit O.S.No.8132/2008 seeking re-opening of the earlier partition . On that pretext, the defendant postponed the execution of the sale deed. With an intention to avoid execution of the sale deed in favour of the plaintiff in respect of the schedule property, the defendant appeared to have filed a suit in O.S.No.1510/2013 which has come to the light in O.S.No.8132/2008 during the course of cross- examination of the plaintiff. The plaintiff is not a party to the said suit.
6
O.S.No.2156/2015
5. It is further averred in the plaint that in order to extract money from the plaintiff, the defendant has filed O.S.No.1510/2013. Suspecting the attitude of the defendant, the plaintiff approached the defendant on 7 th August, 2014. For the first time, defendant refused to execute sale deed stating that the plaintiff can take recourse to law. Hence, left with no other alternative, the plaintiff is constrained to file this suit for the relief of specific performance.
6. It is further averred in the plaint that the cause of action for the suit arose on 10.1.1986 when the defendant entered in to an agreement to sell the schedule property to plaintiff on subsequent dates when the plaintiff demanded the defendant to execute the sale deed and the defendant refused on 7.8.2014.
7. After service of suit summons, the defendant appeared through his counsel and filed his written statement and in the written statement, he has 7 O.S.No.2156/2015 contended that suit is not maintainable either in law or on facts. The suit is frivolous, mischievous and misleading, filed on the basis of a void agreement of sale which is not legally enforceable in law. Even according to the plaintiff, the alleged agreement of sale is said to be executed on 10.1.1986, but the plaintiff has filed the suit for specific performance to enforce the alleged agreement of sale on 6.3.2015, i.e., after the lapse of 30 years. As per Limitation Act, any agreement has to be enforced within a period of three years. Hence the alleged agreement of sale, if any, between the plaintiff and the defendant in respect of the schedule property has lapsed, become infructuous and not enforceable in law. On the ground of limitation alone the suit is liable to be dismissed in limine by imposing cost on the plaintiff.
8. He has further contended that the suit filed by the plaintiff is an after thought and intended to have wrongful gains for him and to knock away the valuable schedule property belonging to the defendant, who is 8 O.S.No.2156/2015 the true, lawful owner in possession and enjoyment of the property. The agreement of sale is not properly stamped. The agreement of sale is hit by the provisions of Sections 34 & 35 of the Karnataka Stamp Act and the entire suit is liable to be rejected.
9. Without prejudice to the above contentions the defendant traverse the plaint averments regarding para 3(1), 3(b) and 3(c) of the plaint, the defendant has denied that the defendant some time in the last week of December, 1985 approached the plaintiff with an offer to sell the eastern portion of land bearing Survey No.32/2, situated at Avalahalli Village, Uttarahalli Hobli, Bangalore South Taluk, measuring about 8 guntas out of the total extent of 1 acre 04 guntas. It is admitted that the said property originally belonged to the family of the defendant's father Sri.A.C.Channappa and that the defendant, his brother Sri. A.C.Narasimhaiah and sister- in-law Smt.Nanjamma have got the land divided under a panchayath parikhat in terms of the Memorandum dated 9 O.S.No.2156/2015 25.4.1979 and that the defendant has been in possession and enjoyment of the land. The defendant has denied that the plaintiff after verifying the records and confirming about the title, agreed to purchase the same and after negotiation the sale consideration was fixed at Rs.90,000/- being the then prevailing rate and an agreement was executed by the defendant in favour of the plaintiff on 10.1.1986 agreeing to sell the same in favour of the plaintiff.
10. The defendant has further denied that as on the date of the agreement itself, the plaintiff has paid the entire consideration amount of Rs.90,000/- and there was no balance consideration payable. He has also denied that the defendant has agreed to execute the sale deed as and when required by the plaintiff and handed over the possession in part performance of the agreement and since then the plaintiff has been in possession and enjoyment of the 8 guntas of the land in Survey No.29 situated at Avalahalli Village, Uttarahalli 10 O.S.No.2156/2015 Hobli, Bangalore South Taluk excluding 44;X40' (Site Nos.2 and 3 measuring 24'X40' and 20'X40') agreed to be sold in favour of Sri. Gundaiah and the plaintiff's wife Smt. Sarojamma on the south east corner of the land agreed to be sold in favour of the plaintiff and more fully described in the plaint schedule.
11. The defendant has further denied that there was a mistake in mentioning the survey number in the parikhath/ memorandum of partition and instead of mentioning the Survey No.32/2 it has been mentioned as Survey No.29 and the same number was mentioned in the agreement to sell entered into between the plaintiff and the defendant and this fact has also been admitted by the defendant in various other collateral proceedings. He has further denied that in furtherance of the alleged agreement to sell, the plaintiff has enclosed the entire property earlier with a barbed wire fencing and now removed half of the same and put up a compound wall on the southern side and has also 2 watchman sheds 11 O.S.No.2156/2015 each measuring 10'X10' one on the south east corner and another in the middle of the property.
12. The defendant has admitted that the property is included in the Municipal limits of Bangalore City Corporation, but it is denied that the plaintiff continued in undisturbed possession and enjoyment of the same. There is no cause of action for the above suit. According to the plaintiff, the alleged cause of action arose on 10.1.1986, but he has filed the suit on 6.5.2015, i.e., after lapse of 30 years, the suit is hopelessly barred by law of limitation. He has denied that the plaintiff demanded the defendant to execute the sale deed on 7.8.2014. The plaintiff has not properly valued the suit as per the present market value of the property. The plaintiff has not approached this Court with clean hands, he is not entitled to seek for any relief much less specific performance on the basis of an agreement of sale which is barred by law of limitation and insufficiently stamped and also created, fabricated void agreement of sale. The 12 O.S.No.2156/2015 suit is vexatious, devoid of merit and liable to be rejected.
13. The defendant has further contended that the schedule property is an ancestral property of the defendant which he derived in a family partition, as such the schedule property is not the self-acquired property and the defendant has no independent right and title to the schedule property to alienate in favour of the plaintiff or anybody else. The defendant also had not offered to sell the schedule property to the plaintiff. On the contrary, the plaintiff who had cast his eyes on the schedule property to knock away the same, he had prevailed upon the defendant to sell away the property by paying some meager amount and the plaintiff himself had got prepared the alleged agreement of sale dated 10.1.1986 and obtained the signature of the defendant by force and coercion. Subsequently, the defendant himself had executed a separate agreement on 23.10.1988 to cancel the agreement dated 10.1.1986 on 13 O.S.No.2156/2015 receipt of the amounts paid by him. Accordingly, the defendant has repaid a sum of Rs.10,000/ on 23.10.1988 and repaid a sum of Rs.20,000/- each on subsequent dates to the plaintiff, which is received and acknowledged by the plaintiff under the agreement dated 23.10.1988. Hence, there is no subsisting agreement of sale or any privity of contract between the plaintiff and the defendant regarding the sale of the schedule property and the alleged agreement of sale dated 10.1.1986 stood cancelled on repayment of the amount by the defendant to the plaintiff.
14. The defendant has further contended that since the market value of the property in and around Bangalore has skyrocketed, the plaintiff as an after thought and after lapse of 30 years, seeking to enforce the void agreement of sale dated 10.1.1986, which is cancelled, with an intention to knock away the valuable property of the defendant and his family on basis of stale unenforceable document. Further, the plaintiff himself 14 O.S.No.2156/2015 has admitted the fact that the schedule property is not free from litigation, since the schedule property is subject matter of two suits in O.S.No.8132/2008 and O.S.No.1510/2013, which is still pending adjudication.
15. The defendant has further contended that the Agreement of sale is void, there is no privity of contract regarding sale of property, the alleged agreement of sale is cancelled and also barred by law of limitation and not legally enforceable in law. The suit is vexatious, devoid of merit and liable to be dismissed. If the suit is decreed on the basis of void agreement of sale, which is barred by law of limitation also, the defendant as well as his legal heirs who are the true and lawful, bona fide owners of the schedule property by virtue of inheritance would suffer irreparable loss, hardship and inconvenience, which cannot be compensated by any means. On the other hand if the above frivolous suit is dismissed, no hardship would be caused to the plaintiff. Hence, prays to dismiss the suit with exemplary costs. 15
O.S.No.2156/2015
16. On the above pleadings, the following issues were framed:-
ISSUES
1. Whether plaintiff proves that defendant has executed agreement of sale dtd:10/1/1986 agreeing to sell suit schedule property in favour of plaintiff for a sum of Rs.90,000/- by receiving entire sale consideration as an advance amount and plaintiff is in possession of suit schedule property as part-performance of the agreement?
2. Whether defendant proves that plaintiff has obtained his signature on the agreement of sale dtd:10/1/1986 by force and coercion as pleaded in para No.11 of his written statement?
3. Whether defendant further proves that alleged agreement of sale dtd:10/1/1986 was cancelled through agreement dtd:23/10/1988 as pleaded in para No.12 of his written statement?
4. Whether plaintiff proves that he is and was always ready and willing to perform his part of the contract?
5. Whether defendant proves that suit is barred by limitation?
6. Whether plaintiff is entitled for the relief of specific performance of agreement dtd:10/1/1986 as prayed in the plaint?
7. What order or decree?16
O.S.No.2156/2015
17. Plaintiff is examined as P.W.1 and marked Ex.P.1 to Ex.P.12. Defendant is examined as D.W.1 and marked Ex.D.1 to Ex.D.6.
18. Heard the arguments of both sides, perused the records and the written arguments.
19. My findings on the above issues are as follows :-
Issue No.1:- In the Affirmative; Issue No.2:- In the Negative;
Issue No.3:- In the Negative;
Issue No.4:- In the Negative;
Issue No.5:- In the Negative;
Issue No.6:- In the Negative;
Issue No.7:- As per the final order for the following:-
REASONS
20. ISSUE No.1 & 2:- These issues are taken up together for discussion, as they are inter-related to each other.
21. It is the specific case of the plaintiff that defendant had executed an agreement of sale dtd:10/1/1986 17 O.S.No.2156/2015 agreeing to sell the suit schedule property for a sale consideration amount of Rs.90,000/- and received the entire sale consideration amount and put the plaintiff in possession of the suit schedule property as part performance of the agreement.
22. The case of the defendant is of total denial. In addition to the total denial, his case is that the plaintiff himself prepared the sale agreement dtd:10/1/1986 and obtained signature by force and coercion. Subsequently, defendant himself executed a separate agreement of cancellation of the previous agreement through a conveyance dtd:23/10/1988 and hence, there is no subsisting agreement of sale.
23. To prove the case of the plaintiff, he is examined as P.W.1 and marked Ex.P.1 to Ex.P.12. Ex.P.1 is a copy of the unregistered agreement of sale dtd:10/1/1986 reveal that the land bearing Sy.No.29 to an extent of 8 guntas situated at Avalahalli village, Uttarahalli Hobli, Bangalore South Taluk is the schedule property of the 18 O.S.No.2156/2015 agreement. However, in the plaint, the Sy.No.29 was deleted and Sy.No.33/2 was inserted by way of an amendment of plaint dtd:28/11/2016 as per Order in I.A.No.4 & 5.
24. According to the plaintiff, it was a typographical error. The said applications were allowed by this court holding that it is only the amendment sought for change of survey number and not any other material facts with the condition that the burden is upon the plaintiff to establish the pleadings. However, the survey number mentioned in the sale agreement still remains as Sy.No.29.
25. Under the Ex.P.1, it is mentioned as both the parties agreed to sell the suit schedule property in favour of the plaintiff for a consideration amount of Rs.90,000/- and the entire amount has been paid to the defendant and possession of the plaint schedule property was delivered to the plaintiff. 19
O.S.No.2156/2015
26. On perusal of the Ex.P.1, it is an unregistered agreement and no original agreement of sale is placed before the court. On perusal of the plaint, there is no foundation laid for leading secondary evidence.
27. Ex.P.2 is also a copy of an unregistered agreement of sale dtd:16/6/1986 executed between Gundaiah and A.C.Ramappa. The said A.C.Ramappa is none other than the defendant herein. The original agreement of sale dtd:16/6/1986 is also not produced for perusal of the court. Ex.P.3 is the copy of the Survey Index Sketch and acknowledgment reveal the existence of land in Sy.No.33/2. Ex.P.4 is the copy of the plaint in O.S.No.1510/2013 reveal that A.C.Ramappa as a plaintiff in the said suit filed a suit for partition and separate possession and declaration that unregistered partition deed dtd:25/4/1979, registered partition deed dtd:29/4/2004 are not binding on him. The said A.C.Ramappa is the defendant herein. He filed O.S.No.1510/2013 against Smt.Jayamma and others. 20
O.S.No.2156/2015 This document is produced by the plaintiff to show that the disputed property Sy.No.is 33/2 instead of Sy.No.29.
28. Ex.P.5 is the certified copy of the deposition of the defendant herein in O.S.No.3510/1988 wherein Smt.Nanjamma filed a suit against the defendant herein. In para No.12 of his deposition, he has stated that he was in possession and enjoyment of 8 guntas of land in Sy.No.33/2 by exercising all his rights over the same. He has stated that he had entered in to an agreement of sale dtd:10/1/1986 with one B.K.Shivaraju agreeing to sell his share of 8 guntas of land in Sy.No.33/2 for a sum of Rs.90,000/- excluding a sital area measuring 40 ft x 44 ft i.e.., the property mentioned in Ex.P.2. Based on this deposition of A.C.Ramappa, the plaintiff would contend that the defendant herein has admitted the sale agreement dtd:10/1/1986. Admittedly, the Ex.P.1 reveal the survey number of the property is 29 whereas, in the deposition of A.C.Ramappa in Para No.12, the survey number of the land is mentioned as 33/2. 21
O.S.No.2156/2015
29. Therefore, burden is upon the plaintiff to prove that the sale agreement entered in to between plaintiff and defendant with respect of the land comprised in Sy.No.33/2 and not Sy.No.29 as reflected in Ex.P.1. Ex.P.6 & Ex.P.7 are the 2 photographs produced to show the existence of the landed property.
30. Ex.P.8 is the certified copy of the plaint in O.S.No.3510/1988 wherein said Smt.Nanjamma filed suit for injunction with respect of the land in Sy.No.33/2. In Para No.4 of the plaint in that suit, the defendant A.C.Ramappa started saying that description of the schedule to the property is Sy.No.33/2.
31. In Para No.3 of the said plaint, it is mentioned that the defendant is bringing the prospective buyers and showing the suit schedule property and he was misguiding them that the said property is comprised in Sy.No.29. Ex.P.9 is the copy of the written statement in O.S.No.3510/1988 reveal that the defendant herein filed 22 O.S.No.2156/2015 his written statement in the said suit that plaintiff is not in possession and enjoyment of 22 guntas of land in Sy.No.33/2, but only 18 guntas and Smt.Nanjamma taking advantage of wrong mentioning of survey number in the Palu Patti. Ex.P.10 is the copy of the additional written statement filed in O.S.No.3510/1988 stating that the plaintiff in the said suit amended the boundaries of the suit schedule property after lapse of 12 years from the date of filing of the suit.
32. Ex.P.11 is the further deposition of A.C.Ramappa in O.S.No.3510/1988. Ex.P.12 is the certified copy of the registered partition deed dtd:25/8/2004 entered in to between defendant herein, R.Lakshmi Narasimha Murthy, R.Channa Keshava, Smt.R.Vijaya Lakshmi and Smt.R.Chandrakala. Under the said partition deed, the land in Sy.No.22 to an extent of 3¾ guntas of land situated at Pantharpalya village, Kengeri Hobli, Bangalore South Taluk, Sy.No.29/5 to an extent of 3½ guntas, Sy.No.59/6A measuring 6½ guntas, totally 10 23 O.S.No.2156/2015 guntas were fallen to the share of A.C.Ramappa who is the defendant herein.
33. To rebut the evidence of P.W.1, the defendant is also stepped in to the witness box and examined as D.W.1. In his evidence by way of affidavit has stated that the plaintiff appraoched the court after lapse of 30 years and that he slept over several years and the suit is barred by limitation. He has further stated that he never agreed to sell the land in Sy.No.33/2. He has further stated that he himself executed a cancellation deed on 23/10/1988 to cancel the agreement dtd:10/1/1986 and repaid a sum of Rs.10,000/- on 23/10/2008 and repaid a sum of Rs.20,000/- each on subsequent dates and hence, there is no subsisting agreement of sale.
34. On perusal of the deposition of the defendant, it is clear that though the plaintiff has not produced the original sale agreement and also not examined any of the attestors, the unequivocal admission of the 24 O.S.No.2156/2015 defendant goes to show that there was an agreement of sale between plaintiff and defendant on 23/10/1988. In view of the admission of the D.W.1 in his own examination-in-chief and also in view of the admission in Para No.12 of written statement, it is clear that plaintiff and defendant entered in to an agreement of sale dtd:10/1/1986. Though the defendant has pleaded that the agreement executed by him by force and coercion, the burden of proof of such force or coercion lies on the defendant as contemplated under Order 6 Rule 4 of CPC.
35. Order 6 Rule 4 of CPC reads as follows:-
"In all cases in which the party pleading relies on any mis-
representation, fraud, breach of trust, willful default or undue influence and in all other cases, in which particulars may be necessary beyond such as are exemplified in the forms aforesaid, particulars (with date and items if necessary), shall be stated in the pleadings."
36. Absolutely, there is no pleadings in the written statement as to how the plaintiff committed fraud, force 25 O.S.No.2156/2015 or coercion while executing the agreement of sale. The defendant has failed to prove that his signature on the agreement of sale was obtained by force or coercion. Therefore, the plaintiff has proved agreement of sale held between the plaintiff and defendant on 10/1/1986. Hence, I answer Issue No.1 in the Affirmative and Issue No.2 in the Negative.
37. ISSUE No.3:- It is the contention of the defendant that subsequently upon entering the sale agreement dtd:10/1/1986, another deed of cancellation of the agreement was entered in to between the plaintiff and defendant on 23/10/1988. In this regard, the defendant has produced a certified copy of the unregistered deed dtd:23/10/1988 said to have been executed between the defendant and the plaintiff under this document a reference with respect of the agreement of sale dtd:10/1/1986 was recited.
38. According to the defendant, the sale agreement dtd:10/1/1986 came to an end. This document is denied 26 O.S.No.2156/2015 by the plaintiff. When such being the case, burden is upon the defendant to prove the cancellation of the agreement of sale dtd:10/1/1986 under this deed.
39. Admittedly, original deed of cancellation dtd:23/10/1988 is not produced by the defendant. There is no explanation or foundation in his written statement as to what happened to the original deed of cancellation. Admittedly, this document is an unregistered document. The certified copy of this document was obtained from the court. Apart from the same, a witness by name Naganna has puts his signature in the Page No.2 of the document. The defendant has not examined said Naganna in order to prove the due execution of the cancellation deed dtd:23/10/1988.
[
40. On perusal of the entire cross-examination of P.W.1, there is no such suggestion as to the execution of Ex.D.4. In the cross-examination of D.W.1, the defendant has stated that "I have not stated in Para 27 O.S.No.2156/2015 No.11 of the affidavit in chief that I have paid Rs.10,000/- and so also Rs.20,000/- to the plaintiff and got the agreement cancelled". He has further stated in page No.10 of his deposition that "I was not aware about the existence of the document like Ex.D.4 pertaining to 23/10/1988 entered in to between plaintiff and defendant. I am not aware with whom the original of Ex.D.4 is with. It is true that I do not know that Ex.D.4 is not signed by plaintiff. "
41. The above deposition of D.W.1 is completely deviating from the averment made in the plaint. Therefore, the case of the defendant that agreement of sale dtd:10/1/1986 was cancelled through an agreement dtd:23/10/1988 is false. The defendant has failed to prove the execution of the deed of cancellation dtd:23/10/1988. Therefore, I answer Issue No.3 in the Negative.
42. ISSUE No.4 & 5:- These issues are taken up together for common discussion as they are inter-related 28 O.S.No.2156/2015 to each other.
43. Under Section 16 (c) of the Specific Reliefs Act, 1963, no specific performance of contract can be enforced in favour of a person who fails to aver and prove that he has performed or has always been ready and willing to perform the essential terms of the contract which are to be performed by him, other than terms the performance of which has been prevented or waived by the defendant.
44. On perusal of the plaint, in Para No.6, no doubt, the plaintiff has averred he has already performed his part of contract by giving entire sale consideration and it is the only the defendant who has been avoiding performing his part of the obligation and is in acting in variance of the terms of the contract.
45. In Para No.6 of his evidence by way of affidavit, he has deposed that he had already performed his part of contract by giving entire sale consideration and it is 29 O.S.No.2156/2015 only the defendant who has been avoiding performance of his part of the obligation and is acting in variance with the terms of the contract.
46. However, it is the case of the defendant that suit is barred by law of limitation. Under Article 54 of the Limitation Act, 1963, the limitation prescribed for a suit for specific performance of contract is 3 years. The date fixed for the performance or if no such date is fixed when the plaintiff has noticed that performance is refused. So, it is clear that period of limitation of 3 years starts from the date on which the defendant refused to perform his part.
47. Whether the defendant refused to perform his part of the contract, it is a matter of evidence. The burden of proof regarding such refusal by the defendant lies upon plaintiff. Therefore, it is necessary to look in to the document produced by the plaintiff with respect of refusal of the defendant.
30
O.S.No.2156/2015
48. Admittedly, the sale agreement entered in to between plaintiff and defendant on 10/1/1986. The plaintiff filed the present suit for the relief of specific performance of agreement on 6/3/2015. That is to say, after lapse of 29 years 2 months. In such a scenario, it is necessary to look in to whether the plaintiff has made any request to the defendant to execute the sale deed in his favour in accordance with the terms of agreement of sale dtd:16/6/1986.
49. On perusal of the entire documents produced by the plaintiff, he has not issued any notice in writing to the defendant calling upon him to execute the sale deed in his favour. On the other hand, Ex.D.1 produced by the defendant I..e, the copy of the plaint in O.S.No.1510/2013 reveal that on 22/2/2013 he filed a suit for partition against Jayamma and others with respect of the land in Sy.No.33/2 to an extent of 1 acre 4 guntas and Ex.D.2 is the copy of the written statement filed by the defendant in the said suit reveal that 31 O.S.No.2156/2015 defendants in O.S.No.1510/2013 have contested the said suit.
50. Ex.D.3 is the copy of the order in I.A.No.3 filed under Order 7 Rule 11(a) of CPC reveal that the defendants in the said suit filed application for rejection of the plaint. The learned III Addl.City Civil Judge vide order dtd:3/1/2017 allowed the said application and rejected the plaint holding that the suit is vexatious, frivolous and baseless.
51. Ex.D.5 is the certified copy of the orders passed on I.A. filed under Order 39 Rule 1 & 2 of CPC in O.S.No.6189/1988 filed by one B.K.Shivaraju who is the plaintiff herein against Smt.Nanjamma wherein, the learned 15th Addl.City Civil Judge, vide order dtd:7/7/2006 rejected the application filed by the plaintiff. Ex.D.6 is the copy of the judgment in O.S.No.3510/1988 reveal that Smt.N.Nanjamma filed a suit for injunction against the defendant herein with respect of the land in Sy.No.33/2 measuring 22 guntas 32 O.S.No.2156/2015 situated at Avalahalli village. The said suit was decreed in favour of N.Nanjamma and the defendant was restrained from interfering with that property.
52. Learned advocate appearing for defendant has relied upon a decision reported in AIR 1997 SC 1751 between "K.S.Vidyanadam and others v/s Vairavan" wherein it was held that "the time is the essence of agreement. Effect of delay in seeking performance inspite of fixed time limits for performance......... for a period of 21/2 years, the plaintiff was sitting quite without taking any steps to perform his part of the contract under the agreement though the agreement specified the period of six months within which he was expected to purchase stamp papers tender the balance amount and call upon the defendant to execute the sale deed and deliver possession of the property. We are inclined to accept the defendant's case that the value of the house property in Madurai Town was raising fast and this must 33 O.S.No.2156/2015 have induced the plaintiff to wake after 21/2 years and demands specific performance". Under such circumstances, the Hon'ble Supreme Court has refused to grant specific performance.
53. In (2000) 6 SCC 420 between "Mothilal Jain v/s Smt.Ramdasi Jain and others" it was held that "sale deed required to be executed within five months, notice to seller issued after 14 monthly after expiry of 5 months stipulated in contract. Suit filed 9 months after issuing last notice. Suit cannot be said to be belated. Relief of specific performance cannot be denied."
54. On perusal of the agreement of sale dtd:10/1/1986, there is no time fixed for performance of the contract. In such circumstances, whether the plaintiff can seek the specific performance of the agreement of sale after more than 29 years is a questionable fact.
[
55. In a decision referred above reported in (1997) 3 SCC 1 between "K.S.Vidyanadan and others v/s 34 O.S.No.2156/2015 Vairavan", the Hon'ble Supreme Court held that "circumstances to be considered in exercising the discretion. Readiness and willingness of plaintiff to perform his part of the contract. Even though time is not of the essence of the contract of sale of immovable property and suit can be filed within the period of 3 years provided under Article 54 of the Limitation Act, but it should be performed within a reasonable time having regard to terms of the contract prescribing a time limit and nature of the property. "
56. It was further held that " it has been consistently held by the courts in India by following certain early English decisions that in the case of agreement of sale relating to immovable property, time is not the essence of the contract, unless specifically provided to that effect. The period of limitation prescribed by the Limitation Act for filing a suit is 3 years. From these 2 circumstances, it does not follow that any and every suit for specific performance of the agreement (which does 35 O.S.No.2156/2015 not provide specifically that time is of the essence of the contract) should be decreed provided it is filed within the period of limitation not withstanding the time limits stipulated in the agreement for doing one or the other thing by one or the other party. That would amount to saying that the time limits prescribed by the parties in the agreement have no significance or value and that they mean nothing. Would it be reasonable to say that because time is not made in the essence of the contract, the time limit (s) specified in the agreement have no relevance and can be ignored with impunity? It would also mean denying the discretion vested in the court by both the Sections 10 & 20. As held by the Constitutional Bench of this court in Chandrani v/s Kamalrani (SCC P. 528 Para 25)"
57. Though the plaintiff can file suit for specific performance of agreement within 3 years from the date of refusal, there is no averment in the plaint by what mode plaintiff requested the defendant to execute the 36 O.S.No.2156/2015 sale deed. Except the averment that on 7/8/2014 he approached the plaintiff and the defendant refused to execute the sale deed, nothing is brought on record to show that he requested the defendant to execute the sale deed in his favour. Absolutely, there is no evidence on the part of the plaintiff as to when the defendant refused to perform his part of the contract. Even no notice in writing issued to the defendant to get the sale deed executed in favour of the plaintiff. There is no sincere and bonafide effort on the part of the plaintiff to perform his part of the contract. Therefore, delay and latches on the part of the plaintiff itself is sufficient to hold that plaintiff was not ready and willing to perform his part of the contract. Therefore, I answer Issue No.4 & 5 in the Negative.
58. ISSUE No.6:- Under Section 20 of the Specific Reliefs Act, 1963, the jurisdiction to decree the suit for specific performance of agreement is discretionary and the court is not bound to grant such relief merely 37 O.S.No.2156/2015 because it is lawful to do so, but the discretion of the court is not arbitrary, but sound and reasonable, guided by judicial principles and capable of correction by a court of appeal.
59. In (1994) 4 SCC 18 between "Sardar Singh v/s Krishna Devi", it was held that "the circumstances specified in Section 20 are only illustrative and not exhaustive. The court would take in to consideration the circumstances in each case, the conduct of the parties and the respective interest under the contract. "
60. The Hon'ble High Court of Karnataka in a decision reported in AIR 1982 KAR 264 between "Ranganayakamma v/s N.Govinda Narayana", it was held that "An agreement may be valid in law and there may not be sufficient grounds for its cancellation - Judges cannot approach the matter with a mind sentimental to the rights of the parties, but must take in to account the relative hardship in granting or refusing 38 O.S.No.2156/2015 the reliefs prayed for."
61. In (1987) SCC 340 Supp between "Parakunnan Veetill Joseph's v/s Nedumbara Kuruvillas and others", the Hon'ble Apex Court held that "The court is not bound to grant specific performance of contract merely because it was lawful to do so - Care should be taken that a judicial verdict is not used as instrument of oppression for an unfair advantage."
62. In (1996) 5 SCC 589 between "Lourdu Mari David and others v/s Louis Chinnaya Arogiaswamy and others", the Hon'ble Apex Court held that "The party who seeks to avail of the equitable jurisdiction of a Court and a specific performance being equitable relief, must come to the court with clean hands. In other words, the party who makes false allegations does not come with clean hands and is not entitled to the equitable reliefs."
63. On perusal of the entire evidence, though the 39 O.S.No.2156/2015 plaintiff has proved the agreement of sale between himself and the defendant, he has failed to prove that he was always ready and willing to perform his part of the contract. He has come up with suit for specific performance after lapse of more than 29 years. By considering the principle laid down by Hon'ble Apex Court referred above, I find that plaintiff is not entitled for the relief of specific performance of agreement. Therefore, I answer Issue No.6 in the Negative.
64. ISSUE No.7:- In view of my finding on Issue No.1 to 6, I pass the following:-
ORDER Suit of the plaintiff is dismissed with costs.
Draw decree accordingly.
(Dictated to the Judgment Writer, transcribed and computerized by her, corrected by me in computer and then pronounced by me in the open Court on this the 18 th day of August, 2020.) (Dinesh Hegde) XIX ADDL.CITY CIVIL & SESSIONS JUDGE, BANGALORE CITY.40
O.S.No.2156/2015 ANNEXURE I. List of witnesses examined on behalf of :
(a) Plaintiff's side :
P.W.1 - B.K.Shivaraju
(b) Defendant's side : -
D.W.1 - Sri. A.C.Ramappa II. List of documents exhibited on behalf of :
(a) Plaintiff's side :
Ex.P.1 Certified copy of sale
agreement dated 10.1.1986
Ex.P.2 Certified copy of Partition
Deed dated 16.8.1986
Ex.P.3 Certified copy of the Survey
Index sketch and
acknowledgment
Ex.P.4 Certified copy of the plaint of
O.S.No.1510/2013
Ex.P.5 Certified copy deposition of
A.C.Ramappa recorded in
O.S.No.3510/1988
Exs.P.6 & P.7 2 photographs
Ex.P.8 Certified copy of the plaint in
O.S.No.3510/1988
Ex.P.9 Certified copy of written
statement in
O.S.No.3510/1988
41
O.S.No.2156/2015
Ex.P.10 Certified copy of the
Additional written statement
in O.S.No.3510/1988
Ex.P.11 Certified copy of the
deposition in
O.S.No.3510/1988
(b) Defendant's side : -
Ex.D.1 Certified copy of the plaint in
O.S.No.1510/2013
Ex.D.2 Certified copy of the written
statement in
O.S.No.1510/2013
Ex.D.3 Certified copy of the
judgment and decree
Ex.D.4 Certified copy of agreement
dated 23.10.1988
Ex.D.5 Certified copy of order in
O.S.No.6189/1988
Ex.D.6 Certified copy of the
judgment and decree in
O.S.No.3510/1988
(Dinesh Hegde)
XIX ADDL.CITY CIVIL & SESSIONS JUDGE, BANGALORE CITY.
GVU/-42
O.S.No.2156/2015 18/8/2020 P - SVB D - VBS For Judgment Judgment pronounced in open court vide separate detailed judgment with the following operative portion:-
ORDER Suit of the plaintiff is dismissed with costs.
Draw decree accordingly.
(Dinesh Hegde) XIX ADDL.CITY CIVIL & SESSIONS JUDGE, BANGALORE CITY.