Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 5, Cited by 0]

Karnataka High Court

Nagaraj S/O Somanna Hubli vs Suvesha D/O Gopal Rao Kulkarni on 13 October, 2023

                                               -1-
                                                      NC: 2023:KHC-D:12446
                                                         RFA No. 100126 of 2014
                                                     C/W RFA No. 100164 of 2016



                        IN THE HIGH COURT OF KARNATAKA, DHARWAD BENCH

                           DATED THIS THE 13TH DAY OF OCTOBER, 2023

                                             BEFORE
                        THE HON'BLE MR JUSTICE ANANT RAMANATH HEGDE
                    REGULAR FIRST APPEAL NO. 100126 OF 2014 (PAR/POS)
                                          C/W
                        REGULAR FIRST APPEAL NO. 100164 OF 2016

                   IN RFA NO.100126/2014:

                   BETWEEN:

                   NAGARAJ S/O SOMANNA HUBLI,
                   AGE: 47 YEARS, OCC: AGRICULTURE,
                   R/O: VINAYAK NAGAR, RANEBENNUR,
                   DIST: HAVERI.
                                                                    ...APPELLANT
                   (BY SRI. PRASHANT S. HOSAMANI, ADVOCATE)

                   AND:

                   1.    SUVESHA D/O GOPAL RAO KULKARNI,
                         AGE: 26 YEARS, OCC: STUDENT,
                         R/O: ASUNDI, TQ: RANEBENNUR,
                         DIST: HAVERI.
MOHANKUMAR
B SHELAR           2.    SHRUTHI D/O GOPAL RAO KULKARNI,
                         AGE: 24 YEARS, OCC: STUDENT,
Digitally signed
by
MOHANKUMAR               R/O: ASUNDI, TQ: RANEBENNUR,
B SHELAR
Date: 2023.10.30
10:26:40 +0530
                         DIST: HAVERI.

                   3.    GOPAL RAO S/O SUBBAJI KULKARNI,
                         AGE: 57 YEARS, OCC: AGRICULTURE,
                         R/O: ASUNDI, TQ: RANEBENNUR,
                         DIST: HAVERI.

                   4.    SMT. SHOBHABAI W/O GOPAL RAO KULKARNI,
                         AGE: 45 YEARS,
                         OCC: AGRICULTURE AND HOUSEHOLD,
                         R/O: ASUNDI, TQ: RANEBENNUR,
                         DIST: HAVERI.
                            -2-
                                  NC: 2023:KHC-D:12446
                                     RFA No. 100126 of 2014
                                 C/W RFA No. 100164 of 2016




5.   SUVASH S/O GOPAL RAO KULKARNI,
     AGE: 19 YEARS, OCC: STUDENT,
     R/O: ASUNDI, TQ: RANEBENNUR,
     DIST: HAVERI.
                                            ...RESPONDENTS
(BY SRI. A.S.PATIL, ADVOCATE FOR R1 AND R2;
SRI. ANAND BAGEWADI, ADVOCATE FOR R3 TO R5)

     THIS RFA IS FILED UNDER SECTION 96 OF CPC 1908,
AGAINST THE JUDGMENT AND DECREE DTD:23.06.2014 PASSED
IN O.S.NO.100/2011 ON THE FILE OF THE ADDITIONAL SENIOR
CIVIL JUDGE, RANEBENNUR, DECREEING THE SUIT FILED FOR
PARTITION AND SEPARATE POSSESSION.

IN RFA NO.100164/2016:

BETWEEN:

NAGARAJ S/O SOMANNA HUBBALLI
AGE: 52 YEARS, OCC: AGRICULTURIST AND BUSINESS,
R/O: BANDEKAL CHAWL, RAJESHWARI NAGAR,
IST CROSS, RANEBENNUR,
DIST: HAVERI-581115.
                                             ...APPELLANT
(BY SRI. PRASHANT HOSMANI, ADVOCATE)

AND:

SMT. SHOBHATAI W/O GOPALRAO KULKARNI
AGE: 47 YEARS,
OCC: AGRICULTURE AND HOUSEHOLD WORK,
R/O: ASUNDI VILLAGE, TQ: RANEBENNUR,
DIST: HAVERI-581117.
                                              ...RESPONDENT
(BY SRI. S.G.KADADAKATTI, ADVOCATE)

     THIS RFA IS FILED UNDER SEC.96 OF CPC, AGAINST THE
JUDGMENT    AND    DECREE  DTD:11.03.2016   PASSED   IN
O.S.NO.104/2011 ON THE FILE OF THE ADDITIONAL SENIOR
CIVIL JUDGE, RANEBENNUR, DECREEING THE SUIT FILED FOR
SPECIFIC PERFORMANCE OF CONTRACT.
                                -3-
                                      NC: 2023:KHC-D:12446
                                         RFA No. 100126 of 2014
                                     C/W RFA No. 100164 of 2016



     THESE APPEALS, COMING ON FOR FURTHER HEARING,
THIS DAY, THE COURT DELIVERED THE FOLLOWING:


                      COMMON JUDGMENT


1.   RFA No.100164/2016 is arising from the judgment

     and    decree   in   O.S.No.104/2011      refusing   specific

     performance.     In terms of the impugned judgment

     and decree, the trial Court granted a decree for refund

     of    earnest   amount   of     Rs.9,50,000/-   along   with

     interest at the rate of 6% p.a. from the date of suit till

     realization of the amount. The plaintiff aggrieved by

     the aforementioned decree granting alternative relief,

     is before this Court seeking specific performance of

     the agreement for sale dated 02.07.2010.


2.   This appeal is clubbed with RFA No.100126/2014.

     RFA No.100126/2014 is arising from the judgment

     and decree in a suit for partition in O.S.No.100/2011.

     In the suit for partition, the agreement holder got

     himself impleaded as the 4th defendant as he came to
                              -4-
                                    NC: 2023:KHC-D:12446
                                       RFA No. 100126 of 2014
                                   C/W RFA No. 100164 of 2016



     know that one of the properties in the suit for partition

     is the property which he had agreed to purchase.


3.   The suit for partition named above is filed by the two

     daughters of one Shobhabai, W/o Gopalarao Kulkarni,

     the person who entered into an agreement for sale

     dated 02.07.2010.     The suit is filed on the premise

     that the properties are the joint family properties and

     the suit is decreed holding that the plaintiffs and

     defendants No.1 to 3 therein are entitled to 1/5th

     share each in the suit schedule properties.          The

     agreement holder, who is defendant No.4 in the said

     suit, is before this Court on the premise that the said

     suit is collusive and filed only with an intention to

     defeat the right of the agreement holder.


4.   The aforementioned two appeals are by the person

     who proposed to purchase the property bearing

     Survey No.183/1 in a land measuring 4 acres 35

     guntas on the western side.
                                 -5-
                                       NC: 2023:KHC-D:12446
                                          RFA No. 100126 of 2014
                                      C/W RFA No. 100164 of 2016



5.    The other facts that can be gathered from the

      pleadings are as under:


     5.1. The agreement for sale dated 02.07.2010 is

          registered and the present appellant entered into

          an agreement for sale with Shobhabai. She is the

          defendant in a suit for specific performance in

          O.S.No.104/2011, on the file of the Addl. Senior

          Civil Judge, Ranebennur. The agreement reveals

          that the sale consideration agreed to be paid is

          Rs.10,04,420/- and it is further averred in the

          agreement for sale that Rs.9,50,000/- is paid as

          advance consideration amount.


     5.2. The suit for specific performance is filed after the

          plaintiff came to know about the suit for partition

          filed in O.S.No.100/2011, on the file of the Addl.

          Senior Civil Judge, Ranebennur by the daughters

          of   the   vendor   and      as   already   noticed,   the

          purchaser got himself impleaded as defendant

          No.4 in the said suit.
                                       -6-
                                             NC: 2023:KHC-D:12446
                                                RFA No. 100126 of 2014
                                            C/W RFA No. 100164 of 2016



     5.3. Both the suits were tried separately and the suit

          for partition is decreed and suit for specific

          performance is decreed for refund of the amount.


6.    Learned     counsel       for    the      appellant     Sri.Prashant

      Hosamani, would submit that, the agreement for sale

      being duly established, the trial Court could not have

      given a finding that the agreement for sale is not an

      agreement for sale in the true sense and it has further

      committed an error in granting the decree for refund

      of the amount after holding that the plaintiff has

      proved his readiness and willingness to perform his

      part of contract. It is also his contention that the trial

      Court     refused     specific         performance      under      the

      assumption that the decree for specific performance

      would cause hardship to the vendor.                   He would also

      submit that the suit for partition is a collusive suit

      intended    to    defeat        the    legitimate     right   of   the

      agreement        holder    who        agreed   to     purchase     the

      property and who had paid substantial consideration
                                 -7-
                                       NC: 2023:KHC-D:12446
                                          RFA No. 100126 of 2014
                                      C/W RFA No. 100164 of 2016



     amount      of    Rs.9,50,000/-    out   of   Rs.10,04,420/-,

     agreed under the agreement.


7.   Sri. S. G. Kadadakatti, learned counsel appearing for

     the vendor would submit that the transaction is not a

     sale transaction and the same has been noticed             by

     the trial Court by considering all the facts and

     circumstances.       He would further submit that, after

     having     held    that the   transaction is     not a sale

     transaction, the trial Court is justified in granting a

     decree for refund of the amount.


8.   This Court has considered the contentions raised at

     the Bar.


9.   The following points arise for consideration:


     i.    Whether the trial Court is justified in holding
           that the       agreement for sale        is not an
           agreement for sale in the true sense?

     ii.   Whether the trial Court is justified in holding
           that the specific performance of the contract
           would be onerous to the vendor?
                              -8-
                                    NC: 2023:KHC-D:12446
                                       RFA No. 100126 of 2014
                                   C/W RFA No. 100164 of 2016



10. As far as the first point for consideration is concerned,

    it has to be noticed that, admittedly the agreement for

    sale is a registered agreement.         Signature on the

    agreement is not disputed.          The defence is, the

    vendor had entered into an agreement for sale with

    the sister of the plaintiff earlier to the suit agreement,

    and the defendant was made to sign suit agreement

    on the pretext that the earlier agreement for sale with

    the sister of the plaintiff is sought to be cancelled and

    they would also refer to the earlier agreement for sale

    dated 02.07.2010.


11. The vendor has appeared before the Sub-Registrar on

    02.07.2010. It is the case of the vendor she went to

    the Sub Registrar with an understanding that she is

    entering into an agreement to cancel the earlier

    agreement dated 28.01.2010. If so then how one

    more agreement dated 16.07.2010 cancelling the

    earlier agreement for sale came to be registered is the

    question. This obvious question which arises from the
                              -9-
                                    NC: 2023:KHC-D:12446
                                       RFA No. 100126 of 2014
                                   C/W RFA No. 100164 of 2016



defence of the vendor is not answered.            Apart from

that,   the    vendor   in    her     cross-examination   has

squarely admitted the execution of the registered

agreement for sale dated 02.07.2010 and has also

admitted that she has received Rs.9,50,000/- from

the purchaser.      In addition to that, the witness

examined on behalf of the vendor, namely, DW2 in his

cross-examination has admitted that the vendor's

husband was present when the document was drafted

and registered.    He has also further admitted in the

cross-examination       that the contents of the said

document were dictated by the husband of the

vendor.   It is also forthcoming from the records i.e.,

the registered agreement for sale marked at Ex.P5,

that the husband of the vendor has identified his wife

before the Sub-Registrar. This being the position, this

Court is of the view that the agreement for sale is duly

established.
                            - 10 -
                                    NC: 2023:KHC-D:12446
                                     RFA No. 100126 of 2014
                                 C/W RFA No. 100164 of 2016



12. It is also relevant to note that, the vendor has raised

    a plea of fraud and misrepresentation in the written

    statement. The law requires that the details relating

    to the fraud and misrepresentation have to be

    furnished and this requirement under Order VI Rule 4

    of the Code of Civil Procedure is an exception to the

    general rule that the pleadings should be brief and

    precise. Assuming that the pleadings relating to fraud

    and misrepresentation are adequate, then also the

    question is whether this plea of misrepresentation is

    proved in accordance with law.


13. Since it is forthcoming from the evidence that the

    husband of the vendor was very much present when

    the document was drafted and registered. In the

    absence   of   any   other      circumstance   to   accept

    misrepresentation and also given the fact that the

    document is registered, this Court is of the view that

    the plea of fraud and misrepresentation and the plea

    that the document was got executed on the pretext of
                               - 11 -
                                       NC: 2023:KHC-D:12446
                                       RFA No. 100126 of 2014
                                   C/W RFA No. 100164 of 2016



    getting earlier agreement for sale cancelled, is not

    established. This view of the Court is also supported

    by the fact that, two weeks later one more agreement

    was registered canceling the agreement for sale in

    favour of the plaintiff's sister.


14. This Court has also analysed the reasoning assigned

    by the Court to hold that the agreement for sale

    though admitted in the cross-examination is not an

    agreement for sale in the true sense. The trial Court

    has tried to make out a case that this agreement for

    sale is not an agreement for sale in the true sense in

    the context that the agreement for sale was already

    executed in favour of plaintiff's sister and the trial

    Court has also carried away by the statement of the

    plaintiff in his cross-examination, wherein he has

    stated that, by the time he entered into the said

    agreement marked at Ex.P5, earlier agreement for

    sale by the vendor in favour of the sister was already

    cancelled.   The trial Court noticed that, it was not
                              - 12 -
                                      NC: 2023:KHC-D:12446
                                      RFA No. 100126 of 2014
                                  C/W RFA No. 100164 of 2016



    cancelled on the date of execution of Ex.P5, but it was

    cancelled two weeks later. Merely because there was

    one more agreement for sale in favour of the plaintiff's

    sister, when he entered into the agreement for sale

    marked    at   Ex.P5,   it   does    not   mean   that   the

    agreement for sale is not an oral agreement for sale.

    The signature on the agreement is admitted. The plea

    of fraud and misrepresentation are not proved, Thus

    this Court is of the view that the finding of the trial

    Court that the agreement for sale is not an agreement

    for sale in the true sense is incorrect.


15. It is also required to be noticed that the trial Court has

    given a finding that the plaintiff was ready and willing

    to perform his part of the contract and plaintiff has

    already paid substantial amount of Rs.9,50,000/- out

    of Rs. Rs.10,04,420/-, which was agreed to be sold.

    This being the position, the trial Court could not have

    given a finding that the agreement for sale is not an

    agreement for sale in the true sense.
                                   - 13 -
                                           NC: 2023:KHC-D:12446
                                           RFA No. 100126 of 2014
                                       C/W RFA No. 100164 of 2016



16. Now the question is whether the trial Court is justified

    in granting a decree for refund in respect of the

    decree for specific performance.                No doubt, merely

    because the agreement is proved or merely because it

    is lawful to grant a decree for specific performance,

    the Court need not grant a decree for specific

    performance and in appropriate cases, the Court may

    decline the relief of specific performance. The power

    of   the   Court     to   decline       the     relief    of   specific

    performance can be traced to Section 14 as well as

    Section 20 of the Specific Relief Act.                   In this case,

    Section    14   of      the   Specific        Relief     Act   has   no

    application. However, it appears, under Section 20 of

    the Specific Relief Act, the trial Court has refused the

    specific performance. Section 20 of the Specific Relief

    Act contemplates the situation where the specific

    performance can be declined by the trial Court.

    However, Section 20 of the Specific Relief Act itself is

    very clear that the decree for specific performance can

    be   declined      in     exercise       of     the      discretionary
                                - 14 -
                                        NC: 2023:KHC-D:12446
                                        RFA No. 100126 of 2014
                                    C/W RFA No. 100164 of 2016



   jurisdiction. The discretion is not arbitrary and it has

   to be sound and reasonable and guided by the judicial

   principles capable of correction by the Court of appeal.

   That means, the case has to be made out to grant the

   relief in favour of the defendant by exercising the

   discretion not to grant the specific performance.

   Hence this Court has to consider whether the vendor

   has made out a case to exercise the jurisdiction in

   favour of the vendor.


17. This Court has gone through the written statement

   filed by the vendor. The written statement does not

   disclose   any    reason       as     to   why      the    specific

   performance      has   to    be      declined.      The    written

   statement is based on the total denial and the

   defendant has not admitted the execution of the

   agreement.       In the written statement, no specific

   circumstance     is pleaded as to why the specific

   performance should be declined and what will be the

   consequence      of granting         the   decree    for   specific
                                - 15 -
                                        NC: 2023:KHC-D:12446
                                        RFA No. 100126 of 2014
                                    C/W RFA No. 100164 of 2016



    performance on the defendant. It is also relevant to

    note that, the trial Court has not framed any specific

    issue relating to the hardship, which is the basis for

    the   trial   Court   to   decline    the    relief   of   specific

    performance. The issue is not framed because there

    was no plea and even in the evidence there is no such

    evidence by the defendant.


18. It is also required to be noticed that the person who

    seeks equity under Section 20 of the Specific Relief

    Act on the ground of hardship has to approach the

    Court    with    clean     hands.       If    the     facts   and

    circumstances of the case are taken into account, it is

    very much forthcoming from the records that, despite

    the suit for partition filed before the Court, the parties

    are living together.       This is clearly admitted in the

    cross examination. Thus, the suit for partition is a

    collusive suit aimed at defeating the right of the

    plaintiff, who had entered into agreement for sale and

    paid substantial amount to the vendor.
                              - 16 -
                                      NC: 2023:KHC-D:12446
                                      RFA No. 100126 of 2014
                                  C/W RFA No. 100164 of 2016



19. As can be noticed from the description of the

    properties shown in the suit for partition, 9 acre 20

    guntas is extent of suit property. Out of this Survey

    No.183/1 measuring 4 acres 35 guntas including 28

    guntas pot kharab land is transferred to the mother

    towards her maintenance. Since this transfer to the

    mother is not disputed, Section 14(1) of the Hindu

    Succession Act, 1956 would apply and the said

    property would be the absolute property of the

    mother.


20. Thus, the suit for partition in respect of the property

    in the name of mother which is subject matter of

    agreement for sale is not maintainable.           The trial

    Court did not notice this particular aspect and has

    wrongly granted decree for partition in respect of

    Survey    No.183/1     measuring     4   acres   35   guntas

    including 28 guntas.


21. From this perspective also, the judgment and decree

    passed by the trial Court granting partition in respect
                             - 17 -
                                     NC: 2023:KHC-D:12446
                                     RFA No. 100126 of 2014
                                 C/W RFA No. 100164 of 2016



    of 4 acres 35 guntas in Survey No.183/1 is not

    sustainable.


22. It s also relevant to note that, though the property,

    which was transferred to the mother in the year 1994

    vide M.E.No.135 was numbered as 183/1 when the

    property was transferred, later the said property is

    renumbered as 183/2 measuring 4 acres 35 guntas

    including 28 guntas pot kharab land.           Thus, the suit

    for partition in respect of Survey No.183/2 is not

    maintainable and the same is dismissed.


23. For the reasons already assigned above, the trial

    Court is not justified in declining the relief of specific

    performance.    The trial Court ought to have granted

    the relief of specific performance as the plaintiff has

    proved   the   agreement         for   sale,   readiness   and

    willingness and as the vendor has failed to establish

    the case for exercising the discretion under Section 20

    of the Specific Relief Act, in favour of the vendor.
                           - 18 -
                                   NC: 2023:KHC-D:12446
                                   RFA No. 100126 of 2014
                               C/W RFA No. 100164 of 2016



24. However, it is required to be noticed that the

   agreement for sale is of the year 2010. Now we are in

   2023. There has been escalation in the market value

   of the property.


25. Learned counsel for the appellant was directed to

   furnish the present market value of the property and

   copy of the guidance value issued by the Sub-

   Registrar, Ranebennur, is furnished. In terms of the

   said valuation certificate dated 12.10.2023, it can be

   noticed that the market value of the property in the

   year 2019-20, 2020-21 and 2021-22 is Rs.1,60,000/-

   per acre for dry land, Rs.2,00,000/- per acre for dry

   black soil land, Rs.2,60,000/- per acre for irrigated

   land and Rs.4,00,000/- per acre for garden land. As

   already noticed, Rs.9,50,000/- is already paid by the

   purchaser out of Rs.10,04,420/-, as agreed.      Thus,

   the balance consideration amount payable is only

   Rs.54,420/-.   Since 4 acres of land is sought to be

   purchased, this Court is of the view that the equity
                                - 19 -
                                        NC: 2023:KHC-D:12446
                                        RFA No. 100126 of 2014
                                    C/W RFA No. 100164 of 2016



    would be balanced by directing the appellant to pay

    Rs.10,40,000/- as an additional consideration amount.

    This finding should not be construed as a finding to

    pay      balance    consideration     amount    as   per     the

    prevailing market value. The prevailing market value

    will   be    much    higher    than    the   guidance      value

    prescribed by the Sub-Registrar.             The direction is

    issued to pay higher consideration amount considering

    the facts and circumstances of the cases discussed

    above.


26. During the course of the hearing, it is brought to the

    notice of this Court that the respondent vendor has

    sold the property which is the subject matter of the

    suit for specific performance in favour of the third

    party.      Needless to say, that the sale transaction

    during the pendency of the appeal is subject to the

    result of the suit and the purchaser is bound by the

    result of the appeal. Under the circumstances, the
                               - 20 -
                                       NC: 2023:KHC-D:12446
                                       RFA No. 100126 of 2014
                                   C/W RFA No. 100164 of 2016



    decree for specific performance will also bind the

    subsequent purchaser.


27. Hence the following:


                            ORDER

i. The RFA No.100126/2014 and 100164/2016 are allowed in part.

ii. The impugned judgment and decree dated 11.03.2016, passed in O.S.No.104/2011 on the file of Senior Civil Judge, Ranebennur are set aside.

iii. The impugned judgment and decree dated 23.06.2014, passed in O.S.No.100/2011 on the file of Senior Civil Judge, Ranebennur are set aside in part.

iv. The suit of the plaintiff in O.S No.104/2011 on the file of Senior Civil Judge, Ranebennur is decreed in respect of property bearing survey No.183/2 measuring 4 acres 35

- 21 -

NC: 2023:KHC-D:12446 RFA No. 100126 of 2014 C/W RFA No. 100164 of 2016 guntas in Asundi Village, Taluk Ranebennur. Consequently, the decree for specific performance of contract dated 02.07.2010 is granted directing the plaintiff/appellant to pay Rs.10,40,000/- as an additional consideration amount within three months from today.

v. The plaintiff shall also pay the balance consideration amount of Rs.54,420/- within three months from today along with interest @6% p.a. from the date of the suit till the date of payment.

vi. On receipt of the aforementioned amount, the vendor/defendant in O.S.No.104/2011 shall execute the registered sale deed in favour of the plaintiff and transfer the possession of suit property in favour of the plaintiff.

- 22 -

NC: 2023:KHC-D:12446 RFA No. 100126 of 2014 C/W RFA No. 100164 of 2016 vii. The appellant is also entitled to the cost of the suit and the appeal and said cost shall be adjusted towards the amount payable to the defendant.

viii. The suit in O.S No.100/2011 on the file of Senior Civil Judge, Ranebennur is decreed in part. Decree for partition is granted in respect of Item No.1 property namely survey No.183/1 of Asundi Village, Taluk Ranebennur. Each of the plaintiffs is entitled to 1/5th share in the suit Item No.1 property. Suit in respect of Item No.2 property namely survey No.183/2 measuring 4 acre 35 guntas in Asundi Village, Taluk Ranebennur is dismissed.

Sd/-

JUDGE gab CT-PA LIST NO.: 1 SL NO.: 30 ...