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 21, Cited by 1]

Madras High Court

Dr.A.Ahmed Ali vs A. Venkatesh on 4 January, 2013

Author: S.Palanivelu

Bench: S.Palanivelu

       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED:  04.01.2013

CORAM

THE HONOURABLE Mr.JUSTICE S.PALANIVELU

A.S.Nos.1030 & 1115 of 2007 



A.S. No.1030 of 2007
--------------------

Dr.A.Ahmed Ali 						.. Appellant

vs.

A. Venkatesh						.. Respondent

											
A.S. No.1115 of 2007
--------------------

A. Venkatesh 						.. Appellant

vs.

Dr.A.Ahmed Ali						.. Respondent 




A.S.Nos.1030 and 1115 of 2007 are filed under Section 96 of the Civil Procedure Code against the Judgment and Decree passed by the Learned II Additional Judge, City Civil Court,Chennai dated 13.11.2006 in O.S.No.4700 of 2004. 
 
		For Appellant 		...   	      Mr.V. Lakshminarayanan
						      for E. Prabhu
						      [in A.S.No.1030 of 2007

						      Mr. R. Thiagarajan
						      [in A.S.No.1115 in 2007]	 

		For Respondents		...  	      Mr.R. Thiagarajan
						      [in A.S.No.1030/2007]

						      Mr.V. Lakshminarayanan
						      for Mr.E. Prabhu
						      [in A.S.No.1115 in 2007]
                                                         
						      


COMMON JUDGMENT
	

Since both appeals have been filed by both parties from the Judgment in O.S.No.4700 of 2004 and also the questions to be answered are the same, this Common Judgment is rendered.

2. The following are the averments contained in the plaint filed in O.S.No.4700 of 2004:

2.(a) The plaintiff is residing at New No.9, Old No.7, 'A' Block, M.M.D.A.Colony, Arumbakkam, Chennai-106 for the past 17 years. He initially came to the premises as tenant under one J.Mariadoss, Power of Attorney of one L.Joseph, for a monthly rent of Rs.500/-. During the year 1992 J.Mariadoss refused to receive the rent from him, so he was constrained to file petition before the Rent Controller under Section 8(5) of the TNB(L&R) Act in RCOP No.2595 of 1992 and the same was allowed and the plaintiff was committed to deposit the rent into the Court.
2.(b) When the owner of the house L.Joseph made his attempts to dispose of the property to some third party, the plaintiff expressed his willingness to purchase the same in the end of 1994, but before the dealing was over, the defendant purchased the property from L.Joseph through J.Mariadoss in 1995. The defendant issued legal notice to the plaintiff on 5.7.2002 calling upon the plaintiff to complete the sale of the suit property by paying the balance of sale consideration and to register the sale deed and that the legal notice dated 5.7.2002 clearly goes to prove that the time is not essence of the contract.
2.(c) Though the defendant had purchased the property in the year 1995, he did not inform the same to the plaintiff i.e., the tenancy was not attorned to and in favour of the defendant. The defendant expressed his willingness to dispose of the property to and in favour of the plaintiff for Rs.8.5. Lakhs and the same was reduced into writing on 23.9.1998 and after the sale agreement, the possession was handed over by the defendant to the plaintiff and the plaintiff paid a sum of Rs.2 lakhs as advance by cash. As per the sale agreement the sale consideration would be Rs.8,50,000/- and the plaintiff further paid a sum of Rs.2,00,000/- by way of demand draft to the defendant through his son. The plaintiff is always ready and willing to pay the balance amount of Rs.4,50,000/- to the defendant, but he refused to execute and register the sale deed to and in favour of him. More than 100 times, the plaintiff made his attempts with the defendant for execution and registration. Since the defendant is a doctor by profession was capable of paying the amount at any time and he is ready and willing to pay the amount, even today he is ready and willing to pay the amount to the defendant or to deposit before the Court.
2.(d) After the offer and acceptance were over between the plaintiff and the defendant, the defendant himself prepared the Sale Agreement on his own style, so, the plaintiff declined to sign in the Agreement. At that juncture the defendant himself told the plaintiff that he is a professional doctor and a man of means and having a status in the society, the agreement and other things are only for formalities so he has signed in the Sale Agreement. When the plaintiff insisting the defendant for a copy of the sale agreement, he did not furnish the same in time and promised to give the same afterwards. But, now it appears that the defendant has handed over the xerox copy of the sale agreement with his counter signature, to his mother. The sale agreement is being produced as Original before this Court and the plaintiff had no opportunity to go through the sale agreement till her mother's life time. When the plaintiff states that he was not having copy of the sale agreement, the defendant has started to taking the same as an advantage and started to say the sale amount would be Rs.20 lakhs and standing on the same footing till now, but he has not produced the alleged sale agreement for a sum of Rs.20 lakhs.
2.(e) Instead of executing and registering the sale deed, the defendant had filed an Eviction Petition against him on the ground of wilful default but the learned Rent Controller declined to accept the plea of wilful default because of the existing sale agreement and the payment of Rs.4 lakhs, and ordered the plaintiff to pay a sum of Rs.24,500/- to the defendant on or before 27.11.2003. Accordingly, the plaintiff has paid the said amount to the defendant on 21.11.2003 itself. However, he has preferred a Rent Control Appeal against the decree in RCOP No.2045 of 2002 in RCA No.161/2004 before the small Causes Court at Chennai and the same is pending. Adding insult to the plaintiff, the defendant filed a petition for fixing fair rent before the X Judge, Small Causes Court, Chennai in RCOP No.560 of 2004 claiming exorbitant rent of Rs.35,000/- per month.
2.(f) The defendant had not given the sale agreement to the plaintiff as already stated but to his mother, who kept the same in her trunk box, out of absent mind who did not give the same to the plaintiff, so he has no knowledge about the possession of the sale agreement when he had made casual search on her mother's trunk box during last week of July 2004, after her death, he was surprised to see the sale agreement and immediately he issued legal notice on 30.7.2004 requesting the defendant to execute and register the sale deed for which he had given false reply. Hence the plaintiff has no other option except to approach the Court under Specific Performance Act. Unless and until this Court order the defendant to execute the sale deed and register the same to and in favour of the plaintiff after receiving the balance amount of Rs.4.5 lakhs, the plaintiff will have to meet irreparable loss and much mental agony.
2.(g) The amount of Rs.4 lakhs lying with the defendant for the past 6 years who has no right to claim exhorbitant rent form him in the name of fair rent. Hence, the Court has to stay the proceedings in RCOP.No.560/2004 pending on the file of the Learned X Judge, Small Causes Court, Chennai, pending disposal of this suit for specific performance.
3. In the written statement filed by the defendant it is averred as under:

3.(a) The defendant denies all the allegations and averments contained in the plaint and put the plaintiff to strict proof of each and every allegation. The suit is barred by limitation. The prayer for specific performance of agreement and permanent injunction are not sustainable. It is incorrect to state that the Vendor refused to receive rent from the plaintiff and it is also incorrect to state that the plaintiff expressed his willingness to purchase the suit property from the vendor of the defendant. The defendant purchased the property in the year 1995 and subsequent to the purchase of the property, he requested the plaintiff to quit and deliver vacant possession but the plaintiff did not vacate the property and compelled him to sell the property to the plaintiff. The plaintiff agreed to purchase the suit property for a sum of Rs.20 lakhs and prepared an agreement to sell dated 23.9.1998 and paid a sum of Rs.2 lakhs in 1999 towards part payment of the sale consideration. The agreement of sale was out of coercion and threat. The defendant denies that the plaintiff entered into a sale agreement on 23.9.1998 for purchasing the suit property for a sum of Rs.8.5 lakhs and paid a sum of Rs.4 lakhs towards sale consideration. The suit property is valued at Rs.42 lakhs as on today and the allegations of the plaintiff that the defendant agreed to sell the property for Rs.8,50,000/- is false and unbelievable.

3.(b) The xerox copy of the agreement to sell filed along with the suit has no connection with the suit property or the defendant, that it is a manipulated, forged and false document, that if the original sale agreement is produced, the terms and conditions will be different, that the plaintiff is willfully withholding the original agreement to sell with ulterior motive, that the plaintiff is in occupation of the suit property as tenant and not in the capacity of an Agreement holder, that the plaintiff paid only Rs.2 lakhs by Demand Draft on 14.7.1999 that too very long after the agreement, that the intention of the plaintiff was not to buy the property but only to delay and drag on the sale and thereby squat on the property without paying rent for the property.

3.(c) It is incorrect to state that the plaintiff was ready and willing to register and execute the Sale Deed. If such an allegation is true, the plaintiff has not explained as to what prevented him from approaching the court for Specific Performance within the period of limitation and immediately after the refusal by the Defendant to sell the property, that on a perusal of the plaint will show that only on 30.7.2004, i.e., after 8 years from the date of agreement, a notice was sent by the plaintiff expressing his willingness to complete the sale, that the plaintiff is not entitled to seek specific performance of a non-est and imaginary agreement, that since the plaintiff neither completed the sale nor paid the rental arrears, the defendant filed RCOP.No.2045/2002 on the ground of wilful default and got an order of eviction.

3.(d) In the chief examination of the plaintiff who was examined as RW1 in RCOP No.2045/2002 stated that an agreement was written on 23.9.1998 but the copy of the agreement was not given to the plaintiff, that the defendant took the agreement to his house and the copy was not given to him, but in the proof affidavit filed in the above suit, the plaintiff had alleged that since the sale agreement was not in format he declined to sign. Whileso, the allegation of the plaintiff that the defendant put his signature in the xerox copy of the agreement and handed over the same to the mother of the plaintiff is a blatant lie invented for the purpose of creating a false case, that the plaintiff came to know about the agreement only in the last week of July 2004 is not correct, that the signatures found in the copy of the agreement filed along with the suit are not that of the defendant, that the defendant does not posses the original of the Agreement to sell, which is in the custody of the plaintiff, that without production of the original agreement with the original signatures, the plaintiff cannot seek for sale of the suit property for Rs.8,50,000/-, that the defendant is not bound and liable to execute a sale deed to the defendant as there is no valid agreement between them and that the defendant is not interested in selling the suit property.

3.(e) There is no sale agreement between the plaintiff and the defendant in existence and hence there is no question of violating the terms of the agreement, that the plaintiff is admittedly a tenant has no right to prevent the landlord from alienating the property according to law, that there is no reason given for the dealy in filing the suit beyond the period of limitation, that the prayers are not sustainable on the basis of allegations and on the basis of the documents filed along with the plaint, that the suit is a vexatious suit and that the same may be dismissed.

4. In the Additional Written Statement filed by the defendant it is stated as follows:

4.(a) The contents of the notice dated 5.7.2002 were not explained in the proper perspective, that there was a demand to pay the balance sum of Rs.18 lakhs, that it was also pointed out in the notice that the plaintiff failed to carry out his obligation of payment of balance sale price and complete the sale, that in reply notice dated 10.7.2002 the plaintiff stated that the defendant prepared a sale agreement dated 23.3.1998, that the plaintiff did not read the contents of the agreement and did not sign the agreement. The defendant issued a rejoinder denying the allegations made in the reply and confirming that the sale consideration was fixed at Rs.20 lakhs But in the replies and correspondences sent by the plaintiff there was no allegation as now made in the plaint. The plaintiff is withholding the original agreement with him with a view to reduce the sale consideration, that the contents and the appearance of the xerox copy alleged to be the copy of sale agreement did not contain necessary particulars so as to deem it as a copy of the agreement of sale and that the plaintiff cannot sustain his prayer on the basis of a xerox copy and hence the suit itself is liable to be dismissed.
5. After analysing the pleadings, evidence and exhibits the learned II Additional Judge, City Civil Court, Chennai, has decreed the suit in following terms :
1.That the plaintiff be and is hereby not entitled to the relief of specific performance.
2.That the plaintiff be and is hereby not entitled to the relief of permanent injunction.
3.That the defendant do pay plaintiff the refund of advance amount of Rs.4 lakhs together with interest on Rs.2 lakhs at 12% p.a.from 23.9.1998 till the date of realisation and on Rs.2 lakhs at 12% p.a. From 14.7.1999 till the date of realisation.
4.That the defendants do also pay plaintiffs another sum of Rs.38,302/- towards the proportionate costs.
6. Aggrieved against the order of trial Court, the defendant petitioner herein has preferred appeal in A.S.No.1030 of 2007 and the plaintiff has preferred A.S.No.1115 of 2007 .
7. Originally, the plaintiff was tenant in the suit property from the year 1989 under one G.Joseph paying monthly rent of Rs.500/-. Since the said Joseph refused to receive the rent at the rate of Rs.500/- the plaintiff filed RCOP No.2595/1992 on the file of the 16th Court of Small Causes, Chennai, to deposit the rent into Court and the same was ordered on 18.8.2003 and the petitioner was depositing the same without any default. Whileso, the said G.Joseph sold the subject property in favour of defendant by way of sale deed dated 1.6.1994. Subsequently, the defendant offered to sell the said property to the plaintiff for which a written sale agreement was entered into between them on 23.9.1998 for a sale consideration of Rs.8,50,000/- and the plaintiff paid advance of Rs.4.00 lacs on two occasions towards sale consideration, as per plaintiff's case.
8.During the year 2002, suppressing the actual sale consideration payable under Agreement and advance paid by the plaintiff, the defendant had falsely claimed that the plaintiff agreed to pay a sum of Rs.20 lakhs as sale consideration and demanded further sum of Rs.18 lakhs towards balance sale consideration. Since the plaintiff refused to pay the same and sent reply, the defendant filed R.C.O.P.No.2045 of 2002 against the plaintiff for eviction from the said property on the ground of wilful default in payment of rent. In the meantime the plaintiff filed a suit for Specific Performance of the said Agreement of Sale in O.S.No.4700 of 2004 before the II Addl. District Judge, City Civil Court, Chennai and got an order of interim injunction on 29.11.2004 restraining the vendor/defendant from alienating and encumbering the said property pending disposal of the above suit. The suit for Specific Performance in O.S.No.4700 of 2004 was dismissed. Aggrieved at the judgment of the trial Court, declining the relief of Specific Performance on the strength of copy of sale agreement dated 23.9.1998, the plaintiff filed A.S.No.1115 of 2007. The direction of the trial court for payment of advance of Rs.4 lakhs by the defendant to the plaintiff alongwith interest for a sum of Rs.2 lakhs is being questioned by the defendant, by filing A.S.No.1030 of 2007. Under these circumstances, the following points have arisen for consideration.
1. Whether the sale agreement Ex.A.1 dated 23.9.1998 produced by the plaintiff is true, genuine, valid and enforceable?
2. Whether the plaintiff was ready and willing to perform his part of contract as required by law?
3. Whether the suit is barred by limitation?
4. whether the plaintiff is entitled to get the relief of Specific Performance of Contract?
5. To what relief are the parties entitled to?

Point No.1

9.The house ground and premises wherein Door No.7, Block 'A', M.M.D.A.Colony, Chennai, measuring 1838 Sq.ft., is suit property. It originally belonged to one Joseph. His Power of Attorney one J.Mariadoss let the premises for rent to the plaintiff as tenant for a monthly rent of Rs.500/-. The said Joseph sold the property to the defendant. It is pleaded in the plaint that the purchase by the defendant in 1995 was not intimated to the plaintiff and lease was not attorned in favour of the defendant, However, he expressed his willingness to sell the property to plaintiff for Rs.8.5 lakhs and an agreement of sale was also reduced to writing on 23.9.1998 and since then the plaintiff is in occupation of the property as agreement holder, as per his case.

10.On the date of the sale agreement as per the plaint pleadings, the plaintiff paid a sum of Rs.2 lakhs as advance and also on 14.7.99, further amount of Rs.2 lakhs was paid by way of Demand Draft to the defendant through his son, totalling an advance amount of Rs.4 lakhs and the plaintiff was always ready and willing to pay Rs.4.5 lakhs to the defendant. But he had been refusing to execute the registered sale deed. Ex.A.1 is stated to be xerox copy of the sale agreement which came to existence between the parties on 23.9.1998 in which it is stated that the defendant agreed to sell the property for Rs.8.5 lakhs. On the date of agreement he received a sum of Rs.2 lakhs as advance and he would receive the balance of Rs.6.5 lakhs on the date of registration of sale deed and that the sale deed should be executed within three months.

11. A xerox copy of the sale agreement bears the signatures of both parties. Another signature put by the defendant also appears below his signature in the agreement. To put it otherwise,two signatures of defendant are seen in Ex.A.1. One is xerox copy of the signature of defendant along with the signature of plaintiff and other contents of document. Under the xeroxed signature, the defendant's signature is available in blue ink. It is the further case of the plaintiff that the defendant prepared the sale agreement on his own style and hence he declined to sign in the agreement. However, when he insisted the defendant for a copy of sale agreement he did not furnish the same and promised to give the same; but he gave a xerox copy of the sale agreement with his counter signature to his mother and the same is being produced along with plaint. After the death of his mother the plaintiff happened to search her trunk box and see the documents. The above said explanations are given in the plaint for non-production of original sale agreement.

12. Adverting to the oral evidence of the plaintiff on record, it is deposed by PW1, the plaintiff, in his cross examination that Ex.A.1 was prepared by the defendant, that he did not refuse to sign, he signed on the same day, i.e. on 23.09.1998, that he did not put his signature in the sale agreement for Rs.20 lakhs, as stated by the defendant , that in his reply notice Exs. A.3 & A.7, even though he has stated that the sale agreement was executed, he has not stated that he has signed it. When he was asked about his statement in the proof of affidavit to the effect that he did not sign in the sale agreement prepared by the defendant, he says since it was not acceptable. Also he replies that he did not put his signature in the sale agreement which was prepared for Rs.20 lakhs. In the next line of cross examination, he would state that on 23.09.1998, only one sale agreement was executed, i.e. Ex.A.1. DW1 in his cross examination states that he did not enter into any agreement with the plaintiff on 23.09.1998 but the plaintiff orally asked him to sell the property for Rs.20 laksh for which he agreed, that the signature found in Ex.A.1 does not belong to him. When the allegations in the notices of the parties, their pleadings and their oral evidences are subjected to a close scrutiny, it appears that another sale agreement as stated by the defendant for Rs.20 lakhs was also executed but this allegation is totally denied by the plaintiff.

13. It has to be borne in mind that only the defendant set the ball in motion and thereafter the plaintiff sent reply. Even if there were any written agreement for Rs.20 lakhs, it should have been with the purchaser namely the plaintiff. Whether it is a written or oral agreement, the definite version of the defendant remains that he received advance not on the strength of Ex.A.1 but towards the sale agreement for Rs.20 lakhs. Even the plaintiff did not produce the original of the Ex.A.1 and his explanation for non-production is not believable. With the available materials, this Court has to be take venture to find out truth in the matter. The plaintiff's mother died on 14.07.2003.

14.It is the case of the plaintiff that till the life time of his mother he did not have occasion to see the sale agreement and again on seeing Ex.A.1, he immediately sent notice to the defendant. A suggestion was put to him that the signature found in the xerox copy of Ex.A.1 and the signature said to have been his counter signature do not belong to the defendant, was denied by him. At the behest of the plaintiff Ex.A.1 was referred to the hand writing expert for comparison. The plaintiff filed an application to send the document for examination of hand writing expert to establish that both signatures contained in Ex.A.1 belong to the defendant. Ex.C.1 is the opinion of the expert. Ex.C.2 is the reasons for coming to the conclusions. The expert is of the opinion that the questioned signatures have been imitated, exhibit inherent signs of forgery like hesitation slow drawn movement, careful joining of letters, defective line quality and they differ significantly from the standard in the handwriting characteristics. Following are the characteristic features found in the report of the expert.

1.The skill of writing

2.The line quality

3.The alignment of the strokes of the letters in the signatures.

4.The manner of connecting the strokes of the letters in the signatures.

5.The manner of terminating the signatures.

6.In the detailed designs such as the beginning and subsequent execution of strokes of the letters in the signatures.

15. C.W.1, the expert who has undertaken the job of comparing the signatures has deposed on the strength of Ex.C.2. He was subjected to a lengthy cross examination and a careful perusal of the same would show that the evidence rendered by him in the chief examination was not shattered. Ex.C.1 and Ex.C.2 and the oral testimony of C.W.1 would lend striking support to the view to be taken by the Court. This court accedes to the opinion of the hand writing expert.

16. Insofar as the oral evidence of the defendant, D.W.1 is concerned, he would say in his cross examination that Ex.A.1 does not contain his signature and that on 23.9.1998 he did not enter into the sale agreement with the plaintiff. It is the defence of the defendant that he entered into only one sale agreement with the plaintiff to sell his property to him for Rs.20 lakhs for which he received a sum of Rs.2 lakhs as advance, that in his notice Ex.A.2 dated 5.7.2002 he has specifically mentioned that the price agreed for the purchase of the property is Rs.20 lakhs and that the plaintiff agreed to complete sale within three (3) months. He refers to the Engineers Report Ex.B.4 which was marked in R.C.O.P.No.560 of 2004 before X Small Causes Court, Chennai. After inspection of the property by Engineer, it was valued at Rs.34,51,722/-.

17.When this Court deeply probes into the evidence of parties and the relevant documents, the necessary observations to be recorded are that, no prudent man would be keeping silent for about 5 years from the date of sale agreement in his favour, without initiating any steps to get the execution of sale deed. It is the version of the plaintiff that only after the demise of his mother, he saw Ex.A.1 and thereafter he issued notice. In this context, it is comprehensible that the person in whose favour a sale agreement is existing, would not have been keeping quiet for a long period of 5 years, when he was very well aware about the stipulation in the agreement for execution of sale deed. In this case, three months have been agreed upon for the execution of sale deed. Citing some reasons, it is contended by the plaintiff that as far as Ex.A.1 is concerned, time is not essence of contract. But the parties have consciously agreed to secure execution of sale deed within three months. When the conduct of the parties are looked into, by no stretch of imagination it can be stated that the time is not essence of the contract.

18. Preponderance of probabilities available in the case would candidly indicate that the story woven by the plaintiff that he could only see the sale agreement after the death of his mother is untrue. It is not adverted to in his reply notice Ex.A.3 dated 10.7.2002. Further, the ground adduced by the plaintiff for non-production of original with the plaint could not be accepted by the Court. No decree for Specific performance could be comprehended on the strength of production of xerox copy of sale agreement. When Ex.A.1 received critical attack from the side of the defendant and in the absence of persuading reasons for non-production of originals. Ex.A.1 is crucified by the evidence of hand writing expert that the signatures stated to be of defendant are not alike. In these circumstances, the Court has much hesitation to uphold the genuineness of Ex.A.1. On scrutiny of the pleadings and evidence on record, it is held that the sale agreement Ex.A.1 dated 23.9.1998 is not true, valid and unenforceable. This point is answered in the negative.

Point No.2

19.Before entering into the discussion with regard to the merits touching this point, it is advantageous to bear in mind the well settled principles to infer readiness and willingness on the part of the plaintiff to perform his part of contract. The learned counsel for the defendant placed much reliance on the decisions of the Honourable Supreme Court on this subject.

20.In AIR 1996 SC 2095 [His Holiness Acharya Swami Ganesh Dassji v. Shri Sita Ram Thapar] the Apex Court has formulated principles to find out the factum of readiness and willingness to perform plaintiff's part of contract. It is held therein that there is a distinction between readiness to perform a contract and willingness to perform the contract, that by readiness may be meant the capacity of the plaintiff to perform the contract which includes his financial position to pay the purchase price for determining his willingness to perform his part of contract and that conduct has to be properly scrutinised.

21.Their Lordships in AIR 2006 SC 1144 [H.P.Pyarejan v. Dasappa (dead) by L.Rs. & Ors.] have observed that finding on the question of readiness and willingness to perform contract is mixed question of law and fact and it is statutorily provided by Section 16(c) of the Act that to succeed in a suit for specific performance of a contract, the plaintiff shall aver and prove that he has performed his part of contract and has always been ready and willing to perform the essential terms of the contract which were to be performed by him other than the terms the performance of which has been prevented or waived by the defendant.

22.In AIR 1996 SC 116 [N.P.Thirugnanam (D) by L.Rs. v. Dr.R.Jagan Mohan Rao and others] the Apex Court has gone deep into the concept of readiness and willingness to perform his part of contract by the plaintiff and observed the following:

5. It is settled law that remedy for specific performance is an equitable remedy and is in the discretion of the court, which discretion requires to be exercised according to settled principles of law and not arbitrarily as adumbrated under Section 20 of the Specific Relief Act, 1963 (for short the Act). Under Section 20, the court is not bound to grant the relief just because there was a valid agreement of sale. Section 16(c) of the Act envisages that plaintiff must plead and prove that he had 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 those terms the performance of which has been prevented or waived by the defendant. The continuous readiness and willingness on the part of the plaintiff is a condition precedent to grant the relief of specific performance. This circumstance is material and relevant and is required to be considered by the court while granting or refusing to grant the relief. If the plaintiff fails to either aver or prove the same, he must fail. To adjudge whether the plaintiff is ready and willing to perform his part of the contract, the court must take into consideration the conduct of the plaintiff prior and subsequent to the filing of the suit along with other attending circumstances. The amount of consideration which he has to pay to the defendant must of necessity be proved to be available. Right from the date of the execution till date of the decree he must prove that he is ready and has always been willing to perform his part of the contract. As stated, the factum of his readiness and willingness to perform his part of the contract is to be adjudged with reference to the conduct of the party and the attending circumstances. The court may infer from the facts and circumstances whether the plaintiff was ready and was always ready and willing to perform his part of the contract.

23. Applying the above said principles to the facts of the present case, the plaintiff is found to have been sluggish till he gets the notice, Ex.A.2 from the defendant. In this context, it cannot be held that right from the date of execution till the date of notice, he was ready and willing to perform his part of contract and that there is no continuous readiness and willingness on the part of the plaintiff.

24.In 2004 (7) SCC 251 [Pukhraj D.Jain and Others v. G.Gopalakrishna] the Hon'ble Supreme Court has dealt with Section 16 of the Specific Relief Act as to the readiness and willingness as under:

6. ...................... It is well settled that equitable remedy of specific performance cannot be had on the basis of pleadings which do not contain averments of readiness and willingness of the plaintiff to perform his contract in terms of Forms 47 and 48 CPC. Here Respondent 1 himself sent a legal notice rescinding the contract and thereafter filed OS No. 801 of 1977 on 7-11-1977 claiming refund of the advance paid by him. In fact the suit for recovery of the amount was decreed by the trial court on 24-7-1985 but he himself preferred a revision against the decree wherein an order of rejection of the plaint was passed by the High Court. In such circumstances, it is absolutely apparent that Respondent 1 was not ready and willing to perform his part of the contract and in view of the mandate of Section 16 of the Specific Relief Act, no decree for specific performance could be passed in his favour. The trial court, therefore, rightly held that the suit filed by Respondent 1 was not maintainable.

25. The Apex Court in 2006 (1) CCC 166 (SC) [H.P.Pyarejan v. Dasappa (Dead) by Lrs. and Ors.] has held that Section 16(c) of the Specific Relief Act mandates plaintiff to aver in plaint and establish as fact by evidence that he has always been ready and willing to perform his part of contract.

26. The learned counsel for the plaintiff also cites an authority of the Apex court reported in 2002 (8) SCC 146 [Nirmala Anand v. Advent Corporation (P) Ltd. And Ors.] wherein their Lordships have observed that in case of phenomenal increase in price of land during pendency of litigation held, plaintiff should not be denied relief of specific performance only for that reason and that while balancing equities, court must bear in mind who is the defaulting party as far as the increase of price of land pending litigation has not been given much stress by both parties. In the case on hand, on the basis of escalation in price is not the criteria for denying the relief of specific performance to the plaintiff. In so far as the limb is concerned, the court is able to find out that the plaintiff is a defaulting party. In this regard, he cannot get the relief of specific performance.

27. In 2012 (3) CTC 205 [ K.Manoharan v. T.Janaki Ammal & Ors.] a Division Bench of this Court has observed as follows -

Out of the total sale consideration of Rs.42,66,000/-, plaintiff paid Rs.1,00,000/- plus Rs.24,00,000/- totalling Rs.25,00,000/-, i.e. Plaintiff has paid more than 56^ of the total sale consideration. The balance sale consideration of Rs.17,66,000/- was deposited into the Court even on the date of filing of the suit, i.e. On 21.8.2009. As per the written terms in Ex.A.1, agreement of sale, plaintiffs only obligation was to pay the balance sale consideration. In the plaint, plaintiff has categorically averred his readiness and willingness to pay the balance sale consideration and to get the sale deed executed. In his evidence, PW1-Manoharan has reiterated the same. His readiness and willingness is substantiated by deposit of balance sale consideration of Rs.17,66,000/- into the Court at the time of filing of the suit. In such circumstances, trial court was not right in saying that plaintiff was not ready and willing to perform his part of the contract.

28. But in the case on hand, there is no such instance that either after 1999 or at the time of filing of the suit, there was payment or deposit by the plaintiff into the Court. On this score, the contention of the plaintiff that he was ready and willing could not be countenanced.

29. Most disturbing circumstance available in this case is lethargy on the part of plaintiff in taking initiatives to send the notice to the defendant at once after receipt of Ex.A.2 notice from him. Ex.A.3 let out that the plaintiff had the knowledge of existence of Ex.A.1 Sale Agreement between him and defendant. Even though he has called upon the defendant to receive balance of Rs.4.5 lakhs within 30 days and to execute sale deed in his favour, for about 2 years and 5 months he had been keeping silent about the reason for filing the suit. On 30.7.2004 he sent Ex.A.7 notice to the defendant requiring him to execute sale deed after receiving balance sale price of Rs.4.5 lakhs on or before 30.8.2004 by means of which it would be easily visualised that the plaintiff has been inactive for 2 years and 5 months after Ex.A.2. This is also a classical instance to show that the plaintiff had not been ready and willing to perform his part of contract. In a decision cited by the learned counsel for the defendant which is of mine reported in 2010 (6) CTC 95 [S.Gananatha Perumal v. S. Valliappan] wherein I have referred that delay of 2 years and 10 months in filing suit for Specific Performance from the date of suit notice till date of filing of suit which remains unexplained. This Court is of the firm view that this circumstance would show that the plaintiff had not been ready and willing to perform his part of contract.

30. As to the readiness and willingness to be inferred on the part of the plaintiff in the present case, evidence is available divulging that he has not been ready and willing continuously from the date of sale agreement. As already stated, the fact of having entered into contract of sale was well within his knowledge and he having paid the advance amount of Rs.2 lakhs should have been vigilant enough to see the sale deed executed for which he should have taken proper steps in the absence of promptness on the part of the defendant. Evidence emerged from himself that he has asked his mother to get counter signature from the plaintiff in the xerox copy of the sale agreement. When he was quizzed in the cross examination whether he received copy of the sale agreement dated 23.9.1998 or original, he replied that it was given by the plaintiff to his mother. The natural conduct of a person could be, when he entered into a sale agreement with another person, if he were really interested, he would have taken immediate steps by calling the other party to execute the sale deed as soon as the period stipulated therein expired.

31. Though the defendant admitted receipt of Rs.2 lakhs from the plaintiff, it is his version that it was not towards the advance amount for alleged sale agreement for Rs.8.5 lakhs dated 23.9.1998, but it was for the written sale agreement came to be executed between them for Rs.20 lakhs. It is also plaintiff's admission that he did not sign the document brought by the defendant for the reason that the valuation of the property mentioned was at Rs.20 lakhs. It is also his oral evidence that on 14.7.1999 he paid another sum of Rs.2 lakhs through demand draft and at the time of giving it, he asked the defendant to execute the sale deed. The defendant has admitted this payment of Rs.2 lakhs as advance received by him for the sale agreement with sale price at Rs.20 lakhs which came to existence on 23.9.1998. In fact, in his notice (Ex.A.2) dated 5.7.2002 he has stated that an agreement was executed by both of them on 23.9.1998 and as per the terms of agreement, the plaintiff agreed to purchase the property for Rs.20 lakhs and paid a sum of Rs.2 lakhs as advance for the transaction, that advance of Rs.2 lakhs was not paid on the date of sale agreement and a subsequent date in 1999.

32. It is also to be noted that by means of Ex.A.2 the defendant has called upon the plaintiff to pay balance sale consideration and complete the sale and also to pay the arrears of monthly rent payable to the suit premises. The plaintiff issued reply under Ex.A.3 stating that he was ready and willing to pay balance of Rs.4.5 lakhs within 30 days. Ex.A.3 is dated 10.7.2002. Significant it is to see that long after the sale agreement dated 23.9.1998, even as per the plaintiff's case, he expressed his willingness to execute the sale agreement, that too by his reply notice sent by him. It is also to be borne in mind that Ex.A.3 reply notice followed the notice sent by the defendant in Ex.A.2 which is at the behest of the defendant. The exchange of notices between them started only at the instance of the defendant. On 10.7.2002 i.e., earlier to Ex.A.3, the plaintiff did not express his readiness and willingness to purchase the property. After about 4 years from the date of sale agreement the plaintiff has come forward to say that he was ready and willing. The plaintiff has woefully failed to comply with the requirements as set out in N.P.Thirugnanam (D) case, cited supra. In this context, the necessary corollary is, recording of the finding that the plaintiff was not ready and willing to perform his part of contract. This point is answered accordingly.

Point No.3

33. In Ex.A.1 the time for execution of sale deed is agreed upon by parties is 3 months tentatively. But the plaintiff has not moved his little finger to call upon the defendant to perform his part of contract as adverted to above. On 5.7.2002, the defendant sent a notice under Ex.A.2 to the plaintiff stating that he had entered into a sale agreement on 23.9.98 with the plaintiff. According to the said sale agreement the plaintiff has agreed to purchase the suit premises for a sale consideration of Rs.20 lakhs and paid a sum of Rs.2 lakhs as advance. It was agreed by both parties to complete the sale approximately within 3 months from the date of agreement. The defendant by means of his notice called upon the plaintiff to make arrangements within 15 days to complete the sale by paying sale consideration and also to pay monthly rent due from April 1995. Replying this notice Ex.A.2, the plaintiff through his lawyer on 10.7.2002 sent notice Ex.A.3 setting out the facts as per the contents in Ex.A.1. He has denied the sale agreement for Rs.20 lakhs as alleged in the notice Ex.A.2. In the reply notice Ex.A.3 it is stated that the plaintiff was willing to pay Rs.4.5 lakhs within 30 days and the defendant should execute the sale deed in his favour.

34. Significant, it is to state that he has not mentioned about the myth of ignorance of sale agreement which was kept in the trunk box of his mother and that he only came to know after the demise of his mother in the year 2003, in Ex.A.3. He did not state anything for the long delay in calling upon the defendant to execute the sale deed after receipt of balance of sale consideration. The rejoinder emerged thereafter from the defendant in Ex.A.5 dated 22.8.2002 expressing his denial of agreement for the sale consideration of Rs.8.5 lakhs for the suit premises. On 12.09.2002, the plaintiff sent a rejoinder Ex.A.6, in which he has again called upon the defendant to execute sale deed after receipt of balance sale consideration of Rs.4.5 lakhs. Ex.A.7 is dated 30.7.2004 sent by the plaintiff requiring him to receive the balance amount and to execute sale deed. A reply emerged from the defendant on 6.8.2004 reiterating the contents in Ex.A.2 notice. This notice contains specific denial of sale agreement for Rs.8.5 lakhs on 23.9.1998 in favour of plaintiff, but the particulars of sale agreement for Rs.20 lakhs are stated again.

35. The above said exchange of notices would throw much light on the merits and circumstances of the case. It transpires that the plaintiff had waken up only after receipt of Ex.A2 notice dated 5.7.2002 sent by the defendant. In this regard, it is discernible that he slept over the matter for about 3 years and 9 months. It is stated in Ex.A.1 that the sale should be completed approximately within three months. But projecting a theory of ignorance of Ex.A.1, he has been remaining quiet for 3 years and 9 months. At the expiry of 3 months as stipulated in Ex.A.1, the plaintiff should have initiated legal proceedings to complete the sale, if there were any slip up on the part of the defendant to execute the sale deed. But it is pleaded that only after the demise of his mother, he was able to locate the document. There is no explanation on his part for the missing original document. This Court has found out in Point No.1 of this judgment that Ex.A.1 is not genuine. Even for the sake of argument, if it is considered to be a true one, then also it is not legally enforceable for the reason that it is hit by the provision in Section 54 of the Limitation Act which goes as under:

-----------------------------------------------------------------------------------------------
Sec. Description of suit Period of Limitation Time from which period begins to run
-----------------------------------------------------------------------------------------------
 54     For specific 		Three years			The date fixed
	performance of a 					for the performance, or, if 
	contract						no such date is fixed,when the
								plaintiff has notice that 
								performance is refused
-----------------------------------------------------------------------------------------------

36. In this juncture, the learned counsel for the appellant/defendant would place reliance upon a decision of the Hon'ble Supreme Court reported in AIR 1997 SCC 1751 [K.S. Vidyanadam And Others vs Vairavan] wherein Their Lordships were pleased to observe the concept as to whether the time is the essence of the contract. The operative portion of the judgment is as follows -

Indeed, we are inclined to think that the rigor of the rule evolved by courts that time is not of the essence of the contract in the case of immovable properties - evolved in times when prices and values were stable and inflation was unknown - requires to be relaxed, if not modified, particularly in the case of urban immovable properties. It is high time, we do so. learned Counsel for the plaintiff says that when the parties entered into the contract, they knew that prices are rising; hence, he says, rise in prices cannot be a ground for denying specific performance. May be, the parties knew of the said circumstance but they have also specified six months as the period within which the transaction should be completed. The said time-limit may no amount to making time the essence of the contract but it must yet have some meaning. Not for nothing could such time-limit would have been prescribed. Can it be stated as a rule of law or rule of prudence that where time is not made the essence of the contract, all stipulations of time provided in the contract have no significance or meaning or that they are as good as nonexistent? All this only means that while exercising its discretion, the court should also bear in mind that when the parties prescribes certain time-limits for taking steps by one or the other party, it must have some significance and that the said time-limits cannot be ignored altogether on the ground that time has not been made the essence of the contract [relating to immovable properties].

12. Sri Sivasubramanium relied upon the decision of this Court in Satyanarayana v. Yellogi Rao , wherein it has been held:

As Article 113 of the Limitation Act prescribes a period of 3 years from the date fixed thereunder for specific performance of a contract, it follows that mere delay without more extending up to the said period cannot possibly be a reason for a court to exercise its discretion against giving a relief of specific performance. Nor can the scope of the discretion, after excluding the cases mentioned in Section 22 of the Specific Relief Act, be confined to waiver, abandonment or estoppel. If one of these three circumstances is established, no question of discretion arises, for either there will be no subsisting right or there will be a bar against the assertion. So, there must be some discretionary field unoccupied by the three cases, otherwise the substantive section becomes otiose. It is really difficult to define that field. Diverse situation may arise which may induce a court not to exercise the discretion in favour of the plaintiff. It may better be left undefined except to state what the section says, namely, discretion of the court is not arbitrary,, but sound and reasonably guided by judicial principles and capable of correction by a court of appeal.
[Emphasis supplied] Subba Rao, J., speaking for the Bench, pointed out the distinction between Indian Law and the English Law on the subject and stated the conclusion in the following words: "While in England, mere delay or laches may be a ground for refusing to give a relief of specific performance, in India mere delay without such conduct on the part of the plaintiff as would cause prejudice to the defendant does not empower a court to refuse such a relief.... It is not possible or desirable to lay down the circumstances under which a court can exercise its discretion against the plaintiff. But they must be such that the representation by or the conduct or neglect of the plaintiff is directly responsible in inducing the defendants to change his position to his prejudice or such as to bring about a situation when it would be inequitable to give him such a relief."

13. In the case before us, it is not mere delay. It is a case of total inaction on the part of the plaintiff for 2 = years in clear violation of the term of agreement which required him to pay the balance, purchase the stamp papers and then ask for execution of sale deed within six months. Further, the delay is coupled with substantial rise in prices - according to the defendants, three times - between the date of agreement and the date of suit notice. The delay has brought about a situation where it would be inequitable to give the relief of specific performance to the plaintiff.

37. As per the view of the Apex Court, the court should also bear in mind that when the parties prescribe certain time limit for taking steps by one or the other party, it must have some significance and that the said time limit cannot be ignored altogether on the ground that the time has not been made the essence of the contract and that for the exercise of the court's discretion, the conduct of the parties play a vital role. When the plaintiff shows any indifference or if there were inaction on his part, it would be inequitable to grant a decree for Specific Performance. In the case on hand, there is neither allegation nor evidence on the side of the plaintiff that due to the substantial rise in price, the delay was caused.

38. In 2006 (2) CCC 19 (SC) [Gunwantbhai Mulchand Shah & Ors. v. Anton Elis Farel & Ors.], Their Lordships have observed as follows -

It was rightly noticed that the suit was governed by Article 54 of the Limitation Act, 1963. Then, the enquiry should have been, first, whether any time was fixed for performance in the agreement for sale, and if it was so fixed, to hold that a suit filed beyond three years of the date was barred by limitation unless any case of extension was pleaded and established. But in a case where no time for performance was fixed, the court had to find the date on which the plaintiff had notice that the performance was refused and on finding that date, to see whether the suit was filed within three years thereof. We have explained the position in the recent decision in R.K. Parvatharaj Gupta Vs. K.C. Jayadeva Reddy [2006 (2) SCALE 156].

39. The learned counsel for the appellant/plaintiff would rely upon a decision of the Supreme Court reported in AIR 1967 SC 868 [Gomathinayagam Pillai v. Palaniswami Nadar] wherein it is observed as under :

Intention to make time of the essence of the contract may be evidenced by either express stipulations or by circumstances which are sufficiently strong to displace the ordinary presumption that in a contract of sale of land stipulations as to time are not of the essence. In the present case there is no express stipulation, and the circumstances are not such as to indicate that it was the intention of the parties that time was intended to be of the essence of the contract. It is true that even if time was not originally of the essence, the appellants could by notice served upon the respondent call upon him to take the conveyance within the time fixed and intimate that in default of compliance with the requisition the contract will be treated as cancelled.

40. In 1988 (2) SCC 488 [Smt.Indira Kaur and Ors. v. Sheo Lal Kapoor], the Apex Court has held as follows -

In transactions of sale of immovable properties, time is not the essence of the contract. Whether or not time was of the essence of the contract would have also to be judged in the context and circumstances of the case. In a given case the vendor can go away from his usual place of residence or business or go abroad without leaving his address. If time were to be treated as the essence in such a contract the rightful claim of the vendee could always be defeated by going away at the material time so that the vendee could not enforce his claim.

41. In AIR 1991 Delhi 315 [Nanak Builders and Investors Pvt. Ltd. v. Vinod Kumar Alag] it is observed as follows -

Whether time is of the essence of a contract is a question of fact and the decision of this depends on the entire relevant facts on record of the case. Generally in the context of immovable properties time is not of the essence of the contract. But this general principle is subject to the exceptions as may arise en the facts of a given case herein the parties may make time of the essence of the contract even in cases relating to immovable property. The intention of the parties has to be found out on the basis of the material on record.

42. Time, as per the provision to complete the contract for specific performance is 3 years from the date fixed for the performance, or, if no such date is fixed, when the plaintiff has notice that performance is refused by the defendant. The first part of the provision is applicable to the case on hand. Since it is categorically stipulated and consciously agreed by the parties that the time limit for execution of sale deed is 3 months from the date of sale agreement. In this context the term "approximately" as mentioned in Ex.A.1 has less significance. In view of the above said facts and circumstances and guided by the principles laid down in the aforestated authorities and illuminating judicial pronouncements, it is held that the suit is barred by limitation since the plaintiff has not initiated steps to get the sale deed executed by the defendant within 3 years from the date of expiry of 3 months as defined in Ex.A.1. This point is answered in affirmative.

Point Nos.4 and 5

43. On a conspectus of all the pleadings, evidence and circumstances as revealed by the records, this Court is of the confirmed opinion that the plaintiff is not entitled for the relief of Specific Performance of Contract. Since the relief is an equitable one, it is incumbent upon the plaintiff to show his readiness and willingness to perform his part of contract. When the sale agreement receives a scathing attack, he has to establish the genuineness and validity of the same. In this case, he has not proved that the sale agreement is true, valid and genuine. Further the suit has also been found to be barred by limitation. In these circumstances, this Court does not find any convincing reasons nor valid ground to reject the findings and conclusion of the trial court which deserve to be confirmed and accordingly confirmed. The appeal in A.S.1115 of 2007 suffers dismissal.

44. Insofar as A.S.1030 of 2007 is concerned, the defendant has categorically admitted payment of Rs.2,00,000/- each on two occasions. Of course, the receipt of advance of Rs.2 lakhs at the time of sale agreement for Rs.20 lakhs and receipt of another Rs.2 lakhs through demand draft on 14.7.1999 from the plaintiff have been admitted. The fact remains that he received Rs.4 lakhs from plaintiff. As found in point no.3, the suit is barred by time since the plaintiff has miserably failed to initiate legal action for getting specific performance. The court has to see whether alternative relief of refund of advance of Rs.4 lakhs can be ordered. The date of Ex.A1, sale agreement is 23.09.1998. On that date, Rs.2 lakhs was received by the defendant as advance and another Rs.2 lakhs was received by him on 14.07.1999. The plaint was presented into court on 14.09.2004. Hence, the suit is out of time, that is to say, the suit has been brought three years after receipt of advance. On this score, it has to be necessarily observed that the claim for refund is also barred by time and hence the direction in the judgment of the trial court regarding refund of Rs.4 lakhs with interest has to be set aside and hence the appeal in A.S.No.1030 of 2007 has to be allowed. These points are answered as indicated above.

45. In fine, appeal in A.S.No.1030 of 2007 is allowed with costs setting aside the direction for refund of Rs.4 lakhs and regarding further direction to pay interest for Rs.2 lakhs from 20.07.1999. A.S.No.1115 of 2007 is dismissed with costs.

ggs / rgr To The II Additional Judge, City Civil Court, Chennai