Delhi High Court
Suman Chhabra vs Laxmi Bai (Deceased Through Lrs) on 25 November, 2013
Author: Rajiv Sahai Endlaw
Bench: Rajiv Sahai Endlaw
*IN THE HIGH COURT OF DELHI AT NEW DELHI
% Date of decision: 25th November, 2013
+ RFA 579/1999
SUMAN CHHABRA ..... Appellant
Through: Mr. Rajat Joneja, Adv.
Versus
LAXMI BAI (DECEASED THROUGH LRs) ..... Respondent
Through: Ms. Reena Jain Malhotra, Adv. for Ms. Sangeeta LR No.3.
CORAM :-
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW RAJIV SAHAI ENDLAW, J
1. The appeal impugns the judgment and decree dated 13.04.1999 of the Court of Additional District Judge (ADJ), Delhi of dismissal of suit No.1033/1993 filed by the appellant for specific performance of an Agreement dated 12.06.1989 by the respondent Smt. Laxmi Bai of sale of property No. J-167, ad-measuring 125 sq. yds., Saket, New Delhi to the appellant / plaintiff for sale consideration of Rs.4,75,000/-.
2. The appeal was admitted for hearing and vide ex parte ad-interim order dated 13.09.1999, the respondent restrained from transferring, alienating or creating any third party interest in the property or parting with possession of the property. It was the stand of the respondent during RFA No.579/1999 Page 1 of 22 the hearing on 09.02.2000 that the property in question already stood transferred in favour of one Smt. Shashi on 10.12.1991 and that the deceased respondent Smt. Laxmi Bai was not at all concerned with the property. Observing, that in view of the said fact the ex-parte ad-interim order did not affect the respondent, the same was on 9th February, 2000 made absolute during the pendency of the appeal.
3. The appeal was on 15.05.2009 dismissed in default of appearance of either of the parties. CM No.10084/2010 was filed by the appellant for restoration and notice whereof was ordered to be issued. Upon service of notice of such application on the counsel earlier appearing for the respondent and notwithstanding his statement that the file had been taken away from him, vide order dated 09.02.2011 the appeal was restored to its original position subject to payment of costs of Rs.5,000/-. The said counsel on 02.05.2011 informed of the demise of the respondent.
Application for substitution of Sh. Sukhdev, son of the deceased respondent was filed and notice whereof was ordered to be issued. In response thereto, the said Shri Sukhdev filed a reply pleading, that the respondent Smt. Laxmi Bai expired on 13th October, 2000 and the application for substitution of legal heirs had been filed after 11 years; RFA No.579/1999 Page 2 of 22 that the deceased Smt. Laxmi Bai during her life time had given the said property to her daughter Ms. Sashi; that the deceased Laxmi Bai was survived by two sons i.e. Shri Sukhdev and Shri Sukha Ram and a daughter Ms. Shashi; that Ms. Sashi had also since died leaving a son namely Shri Anil Kumar and a daughter namely Ms. Sangeeta. Shri Sukhdev, after filing the reply stopped appearing. The appellant thereafter filed another application seeking impleadment of Shri Anil Kumar and Ms. Sangeeta. No impleadment of Shri Sukha Ram was sought. Shri Anil Kumar upon being served with the notice appeared and stated that he did not desire to contest the suit or the applications. However the said Shri Anil Kumar on 4th October, 2013 stated that the title documents of the property were in his custody. On inquiry as to in what capacity, he stated, that since he was the owner of the property. Inspite of explaining to him that if he claimed to be the owner, he should contest the proceedings, he also has stopped appearing. Vide order dated 30th October, 2013 the abatement of the appeal was set aside and the delay in applying for substitution of legal representatives condoned and the legal representatives of the deceased respondent substituted. Today Ms. Veena Jain Malhotra, Advocate engaged by the Legal Aid has RFA No.579/1999 Page 3 of 22 appeared for the respondent Ms. Sangeeta and states that she has no file/papers, and the appellant be directed to supply complete paper book to her.
4. However the appeal being of the year 1999, it has been deemed expedient to hear the counsel for the appellant to gauge whether there is any need to hear the counsel for the only contesting respondent viz. Ms. Sangeeta.
5. At the outset, it may be stated that though the Trial Court record had been requisitioned to this Court but appears to have been sent back when the appeal was dismissed in default and upon being re- requisitioned, it is informed that the same has been weeded out / destroyed. The counsel for the appellant has however handed over his file for perusal of the pleadings, evidence, etc.
6. The appellant instituted the suit from which this appeal arises, pleading:
(i) that the deceased respondent / defendant Smt. Laxmi Bai had on 12.06.1989 entered into an agreement with him for sale of the property aforesaid for a total sale consideration of RFA No.579/1999 Page 4 of 22 Rs.4,75,000/- and the same day the appellant / plaintiff paid to the deceased respondent / defendant Rs.1,00,000/- as earnest money;
(ii) that the deceased respondent / defendant acknowledged receipt of Rs.1,00,000/- in the Agreement to Sell as well as in a separate confirmation executed by her;
(iii) that as per the terms and conditions of the Agreement, the balance amount of sale consideration was to be paid by the appellant / plaintiff at the time of execution of the final document of sale i.e. registered sale deed, after getting the sanctioned plan of the said property from the Delhi Development Authority (DDA) and final payment was to be paid upto 06.09.1993;
(iv) that the appellant / plaintiff told the deceased respondent / defendant several times to perform her part of the contract and thereafter accept the balance amount of sale consideration but the deceased respondent / defendant did not pay any heed in that respect;
RFA No.579/1999 Page 5 of 22
(v) that all the formality for sale of the said property in the name of the appellant / plaintiff was to be completed by the respondent / defendant up to 06.09.1993 but the same could not be completed because of the delay and lapses on the part of the deceased respondent / defendant;
(vi) that the appellant / plaintiff lastly got served a registered notice and a telegraphic notice dated 02.09.1993 through his advocate upon the deceased respondent / defendant calling upon her to get the sale deed executed in favour of the appellant / plaintiff and to receive the balance sale consideration of Rs.3,75,000/- but the deceased respondent / defendant failed to reach the Sub-Registrar‟s office on 06.09.1993;
7. The deceased respondent / defendant contested the suit, by filing a written statement, on the grounds:
(a) that the agreement dated 12.06.1989 between the parties had already been cancelled as the appellant / plaintiff had failed to pay the balance amount of consideration i.e. RFA No.579/1999 Page 6 of 22 Rs.14,00,000/- within one month of the Agreement i.e. upto 11.07.1989 and the deceased respondent / defendant sent a legal notice on 19.07.1989 and telegraphic message informing the appellant / plaintiff that the agreement dated 12.06.1989 between the parties had been cancelled and the advance of Rs.1,00,000/- had been forfeited;
(b) that the appellant / plaintiff had failed to even reply to the said notice and telegram;
(c) that the appellant / plaintiff had instituted the suit on the basis of wrong facts and forged agreement; in fact the appellant / plaintiff had agreed to purchase the property for a total sale consideration of Rs.15,00,000/- and paid Rs.1,00,000/- as advance and agreed to pay the balance consideration of Rs.14,00,000/- within one month i.e. upto 11.07.1989;
(d) that the appellant / plaintiff obtained the thumb impression of the deceased respondent/ defendant on the paper explaining the said terms and the appellant / plaintiff later on RFA No.579/1999 Page 7 of 22 had manipulated, fabricated and forged the agreement by filling the blanks without the consent and permission of the deceased respondent / defendant, as was apparent from the photocopy of the agreement supplied to the deceased respondent / defendant;
(e) that the deceased respondent / defendant was an illiterate and old lady who did not know reading and writing English, Hindi or any other language and could only put her thumb impression and had put her thumb impression in good faith believing the appellant / plaintiff would pay the balance sale consideration of Rs.14,00,000/- within one month;
(f) that the deceased respondent / defendant had already transferred the property in favour of Smt. Shashi and thus the suit had become infructuous;
(g) Denying that any confirmation of receipt of Rs.1,00,000/-
was executed by the deceased respondent / defendant; and, RFA No.579/1999 Page 8 of 22
(h) denying that as per the terms of the agreement, the sale deed was to be executed after getting the sanctioned plan of the property from the DDA.
8. The appellant / plaintiff filed a replication, denying the contents of the written statement and reiterating the case in the plaint.
9. On the pleadings aforesaid of the parties, the following issues were framed in the suit on 26.05.1995:
"1. Whether the agreement dated 12.06.89 is not enforceable in the eyes of law if yes to what effect? OPD
2. Whether the plaintiff is entitled to the relief claimed in the suit or not? OPP
3. Relief."
10. The appellant / plaintiff examined himself only in support of his case. The judgment records that the deceased respondent / defendant examined herself and also the wife of the appellant / plaintiff as the defence witnesses.
11. The learned ADJ has vide the impugned judgment found / observed / held:
RFA No.579/1999 Page 9 of 22
(I) that the appellant / plaintiff in his cross-examination had not named any property dealer through whom deal was initiated between the parties and claimed to have directly approached the deceased respondent / defendant for sale of the house;
(II) that the appellant / plaintiff did not remember the names of the persons who were present at the time of execution of the agreement;
(III) the appellant / plaintiff did not know who bought the stamp paper for execution of the agreement:
(IV) the appellant / plaintiff in his cross-examination also deposed that the agreement was not drafted in his presence and the deceased respondent / defendant had got the agreement typed;
(V) that the appellant / plaintiff in his cross-examination admitted that the Agreement to Sell was got typed before the terms and conditions were settled between the parties;
RFA No.579/1999 Page 10 of 22 (VI) that the deceased respondent / defendant was admitted to be an old illiterate lady;
(VII) that as per the Clause 2 of the Agreement to Sell, the balance sale consideration was to be received by the deceased respondent / defendant from the appellant / plaintiff at the time of execution of the final document of sale after getting the sanctioned plan of the property from the DDA for further construction;
(VIII) that as per Clause 3 of the Agreement to Sell, the last date for final payment was 06.09.1993;
(IX) the aforesaid were unreasonable terms and conditions in the contract; when sale consideration and period of execution of the sale deed was disputed by the deceased respondent / defendant, it was for the appellant / plaintiff to specifically prove it by leading positive evidence; (X) that it did not appeal to reason that a person entering into an agreement of sale of her property would agree that he would sell the property at the prevalent market rate of RFA No.579/1999 Page 11 of 22 1989 and receive the payment in 1993, after more than four years of entering into the agreement; (XI) no reason for fixing the date of completion of sale after four years and three months had been furnished; (XII) no evidence had been led by the appellant / plaintiff as to why such unreasonable period was fixed between the parties for execution of the sale deed;
(XIII) that the version of the deceased respondent / defendant, of the sale to be completed within one month appeared, to be near to the truth as compared to the version of the appellant / plaintiff;
(XIV) in the ordinary course of business, period of one to six months is normally fixed for completion of the sale; (XVI) that while the Agreement to Sell was typed, the sale consideration and the period of execution of the sale deed were written in hand in ink;
RFA No.579/1999 Page 12 of 22 (XVII) that the deceased respondent / defendant was an illiterate lady and the person witnessing the agreement i.e. her son was also an illiterate person; in the circumstances presumption was that these gaps / blanks were filled by the appellant / plaintiff in his handwriting according to his own convenience and the appellant / plaintiff had failed to prove why the period of execution of the sale deed was fixed after four years and three months; (XVIII) that the appellant / plaintiff for the first time in his evidence had deposed that the respondent / defendant had to take permission from DDA for selling the property and which had not been obtained, when there was no such condition in the written agreement relied upon by the appellant / plaintiff and as per which agreement, the only act to be performed by the deceased respondent / defendant before executing the sale deed was to get the sanctioned plan of the property from DDA for further construction;
RFA No.579/1999 Page 13 of 22 (XIX) equity and justice does not demand the seller to get the building plan for future construction sanctioned from the competent authority, before selling the property; (XX) that even if it was to be presumed that it was so agreed between the parties, it was for the appellant / plaintiff to get the building plan prepared from some Architect and hand over to the deceased respondent / defendant for further construction;
(XXI) though the appellant / plaintiff had alleged that the deceased respondent / defendant had failed to perform her part of the contract but the appellant / plaintiff had not specified as to what the deceased respondent / defendant was required to perform and had failed to perform;
(XXII) that the appellant / plaintiff neither pleaded nor deposed that he got the site plan prepared according to construction which he wanted to raise or that he handed RFA No.579/1999 Page 14 of 22 it over to the deceased respondent / defendant for submitting to the DDA;
(XXIII) the appellant / plaintiff was thus a defaulter in not engaging an Architect or not getting prepared any site plan for enabling the deceased respondent / defendant to get it sanctioned;
(XXIV) that during the whole period of over four years, the appellant / plaintiff never approached the deceased respondent / defendant that he was ready with the plan to be submitted to the DDA; he never contacted the deceased respondent / defendant that he was ready and willing to make the payment of balance sale consideration;
(XXV) no evidence had been led by the appellant / plaintiff that on 12.06.1989 he was having sufficient funds for purchasing the property or that at any point of time during the period of over four years thereafter he was ready with the money;
RFA No.579/1999 Page 15 of 22 (XXVI) that since material parts of the Agreement to Sell were handwritten in ink and only the secondary part of the agreement was typed, it was for the appellant / plaintiff to prove by positive evidence that all the terms and conditions agreed upon between the parties were reduced into writing;
(XXVII) equity and good conscience led to the conclusion, that the deceased respondent / defendant never agreed to receive the balance sale consideration after four years;
(XXVIII) that though the deceased respondent / defendant under ill advise had examined the wife of the appellant / plaintiff as DW-2 to prove that the legal notice sent by the deceased respondent / defendant cancelling the agreement was received by the wife of the appellant / plaintiff but since the correct address of the appellant /plaintiff was existing on the AD card, there was a presumption that it was received by the deceased respondent / defendant; and, RFA No.579/1999 Page 16 of 22 (XXIX) that though the appellant /plaintiff in alternative to the relief of specific performance had claimed a decree for damages to the tune of Rs.4,75,000/- but without proving the Agreement to Sell, he was not entitled to damages also.
12. The counsel for the appellant / plaintiff has argued, that the defence of the respondent / defendant, of the sale consideration being Rs.15,00,000/- instead of Rs.4,75,000/- as mentioned in the Agreement to Sell and of, the time of completion of the sale being one month from the Agreement of Sell instead of after four years and three months of the Agreement to Sell, is barred by Sections 91 and 92 of the Evidence Act, 1872. It is further contended that the deceased respondent / defendant failed to produce her son Sh. Sukhdev who was a witness to the Agreement to Sell and who alone could have deposed about the terms and conditions agreed upon between the parties. Reliance is placed on Sanjay Puri Vs. Radhey Lal 2006 (91) DRJ 471 where this Court held that in relation to immovable property, specific performance is the rule and non grant of decree for specific performance an exception. It is yet further contended that there are no alterations in the Agreement to Sell and RFA No.579/1999 Page 17 of 22 illiteracy of the deceased respondent / defendant cannot be a ground for denying a relief to the appellant / plaintiff and there is no presumption of the agreement being false for the said reason. Reliance is also placed on Ritu Mercantiles Pvt. Ltd. Vs. Leelawati 201 (2013) DLT 301 on the principles of Sections 91 & 92 of the Evidence Act, 1872.
13. I have considered the contentions of the counsel for the appellant / plaintiff and am unable to find the same to be such as to sway me from taking the same view as taken by the learned ADJ and with which I fully agree and which is on the correct appreciation of the evidence recorded before the Ld. ADJ.
14. I may also add that the appellant / plaintiff is found wanting in readiness and willingness in the matter of conduct of the proceedings also. Though the deceased respondent / defendant in her written statement itself had taken a stand of having transferred the property to her daughter Smt. Shashi but the appellant / plaintiff did not take any steps for impleading the said Smt. Shashi as a party to the suit. Undoubtedly, there is no sale deed by the deceased respondent / defendant in favour of her daughter Smt. Shashi. However, the said fact has to be considered along RFA No.579/1999 Page 18 of 22 with the fact that there is no sale deed of the property in favour of the deceased respondent / defendant even. From the documents on record, it appears that the perpetual lease of the land underneath the property was granted in favour of one Sh. Bhajan Lal who had executed the Agreement to Sell, Power of Attorney, Will etc. in favour of the deceased respondent / defendant. Even though in this appeal also the counsel for the deceased respondent / defendant stated that the interim injunction granted against the deceased respondent / defendant was meaningless since the respondent / defendant had already transferred the property to her daughter Smt. Shashi but the appellant / plaintiff still did not take any steps for impleading the said Smt. Shashi as a party to this appeal. Not only so, though the deceased respondent / defendant died in 2000, the appellant / plaintiff did not take any steps whatsoever for substitution of her legal heirs and did not even pursue the appeal which was dismissed in default. The appellant / plaintiff is found to have dragged his feet even in service of notice of the application for substitution and inspite of being informed of the deceased respondent / defendant, besides her son Sh. Sukhdev Singh whose impleadment was sought, having also left another son viz. Sh. Sukha Ram, no impleadment of the said Sh. Sukha Ram was RFA No.579/1999 Page 19 of 22 sought. In fact, seeing such conduct of the appellant / plaintiff, it was observed in the order dated 04.10.2013 that the same indicated the lack of readiness and willingness of the appellant / plaintiff which is essential in a claim for specific performance. The counsel for the appellant / plaintiff has argued this appeal also, upon literally being forced by this Court.
15. The learned ADJ is correct in her observation that the conditions in the Agreement to Sell, of completion of sale after four years and three months and for the deceased respondent / defendant to get the sanction of the property from the DDA for further construction were out of the ordinary and a doubt having been cast with respect thereto, it was for the appellant / plaintiff to remove the same. It may be mentioned that the total sale consideration of Rs.4,75,000/- in figures as well as in words as well as the date of 06.09.2013 as the date of final payment, have been filled up in hand in the Agreement to Sell. Similarly, in Clause No.2, entitling the deceased respondent / defendant to the balance sale consideration after getting the sanction of the suit property from the DDA, the words "for further construction" are in a different font. The Agreement to Sell is not signed by the deceased respondent / defendant but bears her thumb impression. The Division Bench of this Court in RFA No.579/1999 Page 20 of 22 judgment dated 15.03.2013 in RFA(OS) No.53/2007 titled as C.L. Jain Vs. Raghubir Singh has held that where an literate person deals with villagers in relation to contractual matters, documents of utmost purity should be got executed and not documents shrouded with suspicion and that he who is in a better bargaining position owes a greater duty of reasonable care and this would equally apply to a person having more knowledge and wisdom in the worldly affairs. The principle so laid down, squarely applies to the present situation.
16. Reference may also with benefit be made to Saradamani Kandappan Vs. S. Rajalakshmi (2011) 12 SCC 18 where notice has been taken of galloping inflation and price of immovable property having increased by leaps and bounds and market values of properties being no longer stable or steady. In this light, the term in the Agreement to Sell of payment of balance sale consideration after four years and three months has rightly been held by the learned ADJ to be prejudicial to the deceased respondent / defendant also.
17. The relief of specific performance is a discretionary relief. Section 20(2) of the specific Relief Act, 1963 provides that the Court may RFA No.579/1999 Page 21 of 22 properly exercise discretion not to decree the specific performance where inter alia the terms of the contract or the conduct of the parties at the time of entering into the contract or other circumstances under which the contract was entered into are such that the contract, though not voidable, gives the plaintiff an unfair advantage over the defendant. The facts of the present case certainly fall in the said category. The reasoning of the learned ADJ with respect to Clause 2 of the Agreement to Sell, requiring the deceased respondent / defendant to get the plan for further construction on the property sanctioned from the DDA, is also found apposite to the facts of the case.
18. No merit is thus found in the appeal which is dismissed. However, no order as to costs.
Decree sheet be drawn up.
RAJIV SAHAI ENDLAW, J NOVEMBER 25, 2013 „gsr/M‟..
RFA No.579/1999 Page 22 of 22