Bombay High Court
Time Star Limited vs Themis Medicare Limited on 7 August, 2025
2025:BHC-AS:29634
FA 1163 of 2015 (final).doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
FIRST APPEAL NO. 1163 OF 2015
THEMIS MEDICARE LIMITED ]
Themis Chemicals Limited ]
Themis Medicare Limited (Deleted) ]
A company incorporated under the ]
provisions of the Companies Act 1 of 1956 ]
having its registered office at ]
69, GIDC Industries Estate, ]
Vapi, Gujarat and its office at ]
12, Udyog Nagar, SV Road, ]
Goregaon (West), Mumbai - 400 062. ] ...Appellant
Versus
Indo French Time Industries ]
Time Star Limited (Deleted) ]
TIMESTAR PRIVATE LIMITED. ]
A company incorporated under the ]
provisions of the Companies Act 1 of 1956 ]
having its registered office at ]
12, Udyog Nagar, SV Road, ]
Goregaon - (West), Mumbai - 400 062. ] ...Respondent
WITH
FIRST APPEAL NO. 341 OF 2019
Timestar Private Limited. ]
Time Star Limited (Deleted) ]
A company incorporated under the ]
provisions of the Companies Act ]
I of 1956 having its registered office ]
at 12, Udyog Nagar, SV Road, ]
Goregaon - (West), Bombay - 400 062. ] ...Appellant
Versus
Themis Medicare Limited ]
A company incorporated under the ]
provisions of the Companies Act, 1956 ]
and having its registered office at ]
69, G.I.D.C. Industrial Estate, Vapi, Gujarat ]
and its office at 12, Udyog Nagar, ]
S.V. Road, Goregaon (West), ]
Bombay- 400 062. ] ...Respondent
Sairaj 1 of 79
FA 1163 of 2015 (final).doc
------------
Mr. Kunal Dwarkadas, Mr. Rahul Deshpande, Mr. Nikhil Apte, Ms. Yashvi Vashi i/b Wadia
Ghandy and Co. for Appellant in FA 1163 of 2015 and for Respondent in FA 341 of
2019.
Ms. Mamta Sadh, Mr. Dharmesh Pandya, Ms. Tejal Pandya and Mr. Shyam Panchmukh,
i/b Mr. Ashwin Pandya and Associates for the Appellant in FA 341 of 2019 and for the
Respondent in FA 1163 of 2015.
------------
Coram : Sharmila U. Deshmukh, J.
Reserved on : 8th May, 2025.
Pronounced on : August 7, 2025.
Judgment :
1. The First Appeals impugn the judgment dated 9th July, 2015 passed by the City Civil Court in Suit No. 9066 of 1992 seeking inter alia specific performance of the Agreement for Sale dated 16 th February, 1990 and Supplementary Agreement dated 25th May, 1990 and in the alternative, compensation of Rs.1,00,00,000/-. The suit came to be partly decreed directing the Respondent herein to pay sum of Rs.
5,00,000/- to the Appellant along with interest.
2. First Appeal No. 341 of 2019 has been preferred by the original Defendant challenging the adverse finding on Issue No.1 as regards the valid execution of the supplementary agreement dated 25 th May, 1990 and First Appeal No.1163 of 2015 has been preferred by the original Plaintiff. Common submissions were advanced and both Appeals are being disposed of by this common judgment. For sake of convenience, the parties are referred to by their status before the Trial Court.
Sairaj 2 of 79
FA 1163 of 2015 (final).doc
PLEADINGS:
3. The Defendant is the owner of the plot Nos. 11 and 12 situated at Udyog Nagar Estate, S. V. Road, Goregaon (W), Mumbai - 62, which are amalgamated plots on which building was constructed by Defendant. It is pleaded that two agreements were entered into between the parties, the first was an Agreement for Sale dated 16 th February, 1990 in respect of sale of ground floor portion admeasuring 1691 square feet, the first floor admeasuring 5868 square feet and second floor having buildable area of 5752 sq. ft and the second supplementary agreement was executed on 25th May, 1990, admitting payment of consideration of Rs.66,00,000/-, that the execution of final deed of conveyance to take place only after construction of second floor premises and that the possession of entire premises is handed over on payment of entire consideration of Rs.1,26,00,000/-.
4. The Plaintiff has paid Rs.91,00,000/- and was put in possession of ground floor and first floor, which is recorded in the Defendant's letter dated 5th June, 1990. Pursuant to the Defendant's letter dated 1 st June, 1990 addressed to the Plaintiff, a sum of Rs.5,00,000/- was paid by the Plaintiff to the Defendant for obtaining the necessary permission for construction of second floor. As no permission for construction of second floor was obtained by Plaintiff, on 4 th January, 1992, meeting was held between the parties and minutes of meeting Sairaj 3 of 79 FA 1163 of 2015 (final).doc recorded the assurance of Defendant that the plans regarding Floor Space Index are expected to be sanctioned by June, 1992 and once, the Floor Space Index is obtained, either the Plaintiff or the Defendant will start the construction. Further communication dated 6 th July, 1992, was issued by the Plaintiff to the Defendant that no steps have been taken for obtaining FSI and construction of second floor. It was pleaded that the conduct of the Defendant makes it clear that the Defendant is not interested in performing their part of the contract and that the Plaintiff is ready and willing to perform their part of the contract.
5. The written statement takes the defence that the contract as regards the second floor construction has become void and impossible of performance by reason of Government Notification dated 21 st August, 2004 restricting loading of TDR/balance FSI for development of existing building and therefore, the additional construction on existing structure stood totally prohibited. It was pleaded that vide Agreement for Sale dated 16th February, 1990, the total aggregate super built-up area of 13311 sq. ft. in the building was agreed to be sold for a total consideration of Rs.1,26,00,000/-. By another Agreement for Sale dated 2nd December, 1990, the Plaintiff agreed to purchase premises having super built-up area of 459 sq. ft. for a consideration of Rs. 5,51,000/- and were thus entitled to aggregate super built-up area of 13,770 sq. ft. The Plaintiff has paid Rs.
Sairaj 4 of 79
FA 1163 of 2015 (final).doc
96,02,000/- under the Agreement dated 16th February, 1990 and Rs. 5,51,000/- under the Agreement dated 2nd December, 1990 and in or about June, 1990, the Plaintiffs were put in possession of the premises aggregating 8018 sq. ft. of super built-up area.
6. It was further pleaded that due to rejection of grant of FSI by Superintendent of Land and Survey on 28th October, 1992/2nd November, 2992, the Defendant is unable to construct the proposed second floor. During the pendency of proceedings, with consent joint measurements were taken, which revealed that the Plaintiff had encroached upon various areas of suit property for which Suit No. 3727 of 1996 was filed.
7. It was further pleaded that the Agreement dated 16th February, 1990 stood frustrated and incapable of performance or otherwise. The execution of the Supplementary Agreement dated 25 th May, 1990 was denied by the Defendants pleading that they do not have any record of it in their possession and knowledge about the same was acquired only after taking inspection. The authority of Mr. Samir Shah to execute the supplementary agreement was questioned and objection was taken as the Agreement was unstamped. It was further contended that as the essential element of the alleged Agreement is determination of suitable alternative as per the mutual convenience which was left to be decided by future agreement and therefore, the Agreement to enter Sairaj 5 of 79 FA 1163 of 2015 (final).doc into future Agreement cannot be a subject-matter of specific performance. It was further contended that in view of absence of requisite clearance for securing the floor space index and Government resolutions, no question about the Defendant not being interested and Plaintiff's readiness and willingness arises. EVIDENCE:
8. The plaintiff examined its Managing Director and C.E.O. who deposed as regards the execution and the terms of the Agreement dated 16th February, 1990 and that the Supplementary Agreement dated 25th May, 1990 was executed to clarify certain points. He has further deposed that the Defendant refused to construct the second floor for which the meeting was held on 4 th January, 1992 in which Defendant agreed to start construction of second floor but failed to do so. He has further deposed that Mr. Samir Shah had the authority to execute the Agreement dated 25th May, 1990 and denied that Agreement to Sell the second floor area has become impossible of performance and void. In support, he has produced the Agreement dated 16th February, 1990, Supplementary Agreement dated 25 th May, 1990, Offer Letter dated 5th February, 1990, Reply to the Offer Letter dated 7th February, 1990, resolution dated 12 th February, 1990, No Objection Certificate issued by the Income Tax Authorities, Consent Letters dated 5th June, 1990 and 1st June, 1990 and 15th July, 1991, Sairaj 6 of 79 FA 1163 of 2015 (final).doc Minutes of the meeting dated 4th January, 1992 and copies of the letter dated 6th July, 1992 and 26th July, 1992.
9. In cross-examination, on the aspect of Supplementary Agreement, he has admitted that he is not sure whether he was present at the time of execution of the said Agreement. He has further admitted that he has not read the resolution dated 12 th February, 1990 and has volunteered that the same was handled by the Company Secretary and his father. He has deposed that he believed that Samir Shah had power to execute and that he trusted Mr. Samir Shah and Mr. Nikunj Shah, Directors of the Company. In cross-examination, P.W.-1 was called upon to produce the Plan referred to in the Agreement dated 16th February, 1990, which were produced. As regards the construction of the second floor, P.W.-1 has admitted that the Defendant had not refused to construct the 2 nd floor. P.W.-1 was confronted with the copy of the Defendant's Letter dated 30 th August, 1993 (Exhibit D-1) and P.W.-1 admitted the receipt of the said letter. In response to the question on the plans produced, he has deposed that the plans were signed by his father and Samir Shah. He has further admitted that he is not aware as to why the signatures of Manjula Shah and S. B. Gokhale which were on the original Agreement are not there on the plan. He has further admitted that the plans are not blueprint but photocopies as the area in red was marked to be given to the Sairaj 7 of 79 FA 1163 of 2015 (final).doc Plaintiff on these plans. He has further admitted that he was not present when the plans were handed over. The suggestion given was that pink colour portion was agreed to be sold which was denied. The plans were marked as Exhibit Nos. D-2, D-3 and D-4 respectively and the blue-prints of the plans of ground floor and first floor were by consent marked as Exhibit D-5 and D-6.
10. The Defendant examined its employee-Bharat Shah, who denied the authenticity of the plans produced by the plaintiff's witness and marked D-2 to D-4 and deposed as to correctness of plan at Exhibit D-5 and D-6. He has further deposed about the directives dated 21 st August, 2004, circular of MCGM dated 30 th August, 2004 prohibiting loading of FSI on existing building in marginal open space, clarificatory letter dated 3rd November, 2004 and that by reason therefore the Agreement to Sell 5752 sq. ft. super built-up has become impossible of performance though Defendant was ready and willing to complete the transaction. He has further denied the execution of the Agreement dated 25th May, 1990 and that as Mr. Samir Shah was not authorised by resolution and the agreement is unstamped. He has denied any agreement of suitable alternative arrangement by mutual convenience upon failure of construction of 2nd Floor. He has further deposed about the illegal encroachment by the Plaintiff in various areas of the suit property. In support, D.W.-1 produced the report of M. M. Vaidya and Sairaj 8 of 79 FA 1163 of 2015 (final).doc Company dated 26th December, 1995, the directives dated 21st August, 2004, circular dated 30th August, 2004, Clarificatory Letter dated 3rd November, 2004. The report of M. M. Vaidya and Company was objected and was not marked in evidence.
11. In cross-examination, D.W.-1 has admitted that Manjula Shah is still the Director of the Company. He has admitted the payment of consideration of Rs.91,00,000/- out of the total consideration of Rs. 1,26,00,000/- and the payment of Rs. 5,00,000/- out of Rs. 35,00,000/-. He has further admitted that he has not stated in the Affidavit about the steps taken for completion of construction of 2 nd floor till the year 2004. He has further admitted that as the construction of second floor is not started, the payment of balance consideration does not arise and Defendant-Company had not called on the Plaintiff to make the payment. He has further deposed that on the second floor, 9000 sq. ft. FSI was available. He has deposed that his Architect had informed that 9000 sq. feet construction is permissible and that by putting external columns extension cannot be permitted on existing structure. He has admitted that he does not have written advice of his Architect, Pranav Shah.
12. D.W.-1 has admitted that Samir Shah and Nikunj Shah were Directors of Defendant-Company and after death of Nikunj Shah in 2001, Samir Shah was alone handling the Defendant-Company. He has Sairaj 9 of 79 FA 1163 of 2015 (final).doc admitted that in the year 1996, the Defendant-Company came to know about the Supplementary Agreement dated 25 th May, 1990. He deposed that in the year 1996, he inspected the records of the case and become aware of the Supplementary Agreement. He has admitted that there is no record to show that Samir Shah and Nikunj Shah disputed the Supplementary Agreement dated 25th May, 1990. He has volunteered that he is denying the Supplementary Agreement as there is no resolution. He has further admitted that Manjula Shah who is mother of Samir Shah has not disputed the Supplementary Agreement till today on ground that it was executed without any acknowledgment by Samir Shah. The case put to D.W.-1 about the possibility of construction without putting columns on marginal space was denied on the ground that he was not an Architect. D.W.-1 deposed that in the year 1990 and at present, the position at site is existence of ground plus one floor construction on the front side of Plot No.11 and ground plus two floor building on rear side. D.W-1 has deposed that on the right side of building, full-fledged building is constructed of ground plus 21 floors and the area which was required to be given to Plaintiff was on the second floor of front side of the building. He has admitted that under Agreement dated 16th February, 1990, the Defendant- Company had agreed to provide 1/5th share to Plaintiff-Company and therefore, retracted the same in view of clause 19 of the Agreement.
Sairaj 10 of 79
FA 1163 of 2015 (final).doc
D.W.-1 deposed that the Defendant has taken steps to seek construction of second floor on the front side and the copies of all correspondence with the Corporation was provided to the Plaintiff. He has further deposed that the steps taken regarding which the Corporation has issued letter of rejection were taken for completion of construction before 30th August, 2004.
FINDINGS OF TRIAL COURT:
13. The Trial Court framed and answered the following issues:-
Sr. Issues Findings
1. Whether supplemental agreement dated 25th May, 1990 was validly executed by and between Affirmative the parties to the suit?
2. Whether the Defendant was justified in not Defendant did not construct constructing the premises agreed to be second floor of the constructed being the second floor of the suit premises as permission was building? not granted by the Municipal Corporation.
3. Whether the agreement dated 16th February, 1990 and the supplemental agreement dated 25th Affirmative May, 1990 are frustrated pursuant to the directions of the BMC dated 21st August, 2004 issued under Section 154 of MRTP Act, 1996?
14. On the aspect of validity of Supplementary Agreement, the Trial Court noted that the Defendants held back the evidence of Manjula Shah and that despite acquiring knowledge about the agreement in the year 1993 no action was taken against Samir Shah during his lifetime. The Trial Court examined the terms of the Supplementary Sairaj 11 of 79 FA 1163 of 2015 (final).doc Agreement to arrive at a finding that the same was clarificatory agreement and executed in light of letters dated 1st June, 1990 and 5th June, 1990. The Trial Court held that there is no evidence that resolution has to be passed before executing agreement and resolution dated 12th February, 1990 is consolidated resolution. It held that non mentioning of the Supplementary Agreement in letters dated 1st June, 1990 and 5th June, 1990 is immaterial as the Supplementary Agreement did not create any right.
15. On the issue of the construction of the second floor and the frustration of contract, the Trial Court held that at the time of execution of the agreement, the construction of the second floor was only a possibility. Upon appreciation of evidence, the Trial Court came to a finding that there is no evidence about any inquiry by Plaintiff as regards the sanctioning of plans by Municipal Corporation and negligence and failure of Defendant has not been proved. The Trial Court held that Plaintiff was aware that Defendant is acting positively to get permission for sanction but Corporation did not sanction the plans. The trial Court held that the Plaintiff on its own did not take any steps to seek permission from Corporation for construction by satisfying the Corporation that second floor can be constructed on ground floor plus first floor premises.
Sairaj 12 of 79
FA 1163 of 2015 (final).doc
16. The Trial Court held that the agreement was for construction of second floor on the existing first floor and not at any other place on the plot of land. It held that the evidence shows that steps were taken by Defendant to construct second floor and no steps were taken by Plaintiff to seek permission from Corporation for construction. The Trial Court observed that the area directed to be reserved by order of High Court was by way of undertaking. On the basis of the government circulars and orders it held that there could not be any vertical construction by putting columns in marginal space. The Trial Court cast the burden upon the Plaintiff by holding that the Plaintiff did not lead expert evidence to prove possibility of construction.
17. The Trial Court held that the agreement dated 16 th February 1990 is two-fold, one part is to transfer possession of already constructed ground plus first floor and second part is the construction of second floor which was contingent contract and by reason of Section 56 of Contract Act has become impossible due to denial of sanction by Municipal Corporation.
18. On the enforcement of Clause 6 of the Supplementary Agreement, the Trial Court held that there was no mutual Agreement or convenience between the parties and the said clause cannot be invoked to carve out any specific right in favor of the Plaintiff to get built-up area equivalent of second floor in any other part of the Sairaj 13 of 79 FA 1163 of 2015 (final).doc construction of the Defendant and does not create any enforceable right.
19. The Trial Court considered the provisions of Section 14(b) and (d) of the Specific Relief Act, 1963 to hold that the construction of the second floor of the building cannot be specifically performed. The Trial Court further noted that there is no evidence on the damages and partly decreed the suit and directed the payment of Rs. 5,00,000/- by the Defendant which was in excess of consideration for ground floor and the first floor.
SUBMISSIONS :-
20. Mr. Dwarkadas, learned counsel appearing for the Appellant submits that the execution of supplementary agreement by Samir Shah is not disputed and the objection is for the reason that Samir Shah had no authority. Drawing attention of this Court to the resolution dated 12th February, 1990, he submits that the Board resolution does not use the words 'jointly' or 'together' which indicates that even Samir Shah could individually execute the Agreement and reference to all other documents would include supplementary agreement. As an alternate argument, he submits that the Plaintiff is not privy to the internal functioning of the Defendant Company and the doctrine of indoor management protects the third-parties by drawing support from the decision in the case of Kantu Shankar Dessai vs. Sociedade Agricola Sairaj 14 of 79 FA 1163 of 2015 (final).doc Dos Gauncares De Cuncolim E Veroda1. He would further submit that though the Defendant acquired knowledge about the Supplementary Agreement in the year 1996, no action was taken against Samir Shah during his lifetime and Manjula Shah has not disputed the Supplementary Agreement. He would further submit that the Plaintiff's communication dated 6th July, 1992 referred to the Supplementary Agreement which was not denied and neither any proceeding has been filed under Section 31 of Specific Relief Act, 1963 seeking cancellation of the Supplementary Agreement.
21. On the aspect of Supplementary Agreement being unstamped, he submits that the Supplementary Agreement is not instrument as defined under Section 2(l) of the Maharashtra Stamp Act, 1958 [for short, "Stamp Act"] as it does not create any right or liability. He submits that the right to acquire the property arose from the Agreement for Sale dated 16th February, 1990 and not the Supplementary Agreement and in any event, the Deed of Conveyance, if executed, will be the relevant document that would create rights in the immovable property and would be required to be stamped as such.
22. Mr. Dwarkadas would submit that the suit sought specific performance of the Agreement for Sale dated 16th February, 1990 and Supplementary Agreement dated 25th May, 1990 and execution of 1 2019 SCC OnLine Bom 9566.
Sairaj 15 of 79
FA 1163 of 2015 (final).doc
Deed of Conveyance. He submits that the Agreement for Sale dated 16th February, 1990 is divisible as held by the Trial Court and the Plaintiff has performed his part of the agreement and has been put in possession, which leaves nothing but execution of Deed of Conveyance. He submits that the case falls within the exception under unamended Section 12(4) of the Specific Relief Act, 1963 and part performance could be granted.
23. He submits that the Plaintiff is entitled to conveyance of proportionate undivided share of the land and the defence of absence of clarity of area to be conveyed is misplaced as the same is only mathematical calculation. He points out the averments in the written statement regarding the area already handed over to the Plaintiff. He submits that even if it was held that the contract to construct the second floor is frustrated by reason of Government circulars, the Plaintiff is entitled to part performance of conveyance of ground floor and the first floor along with the proportionate area. Drawing support from the decision in the case of B. Santoshamma v. D. Sarala 2, he submits that the Hon'ble Apex Court has held that Section 12 of Specific Relief Act, 1963 must be construed liberally and to hold otherwise would permit a party in breach to deliberately frustrate the entire contract by his own wrongful acts. He submits that the contract 2 (2020) 19 SCC 80.
Sairaj 16 of 79
FA 1163 of 2015 (final).doc
was a commercial document and the intention of the parties must be given effect.
24. He would further submit that the Defendant's case of frustration of contract is by virtue of directives issued by the Government and therefore, burden was upon the Defendant to prove that the contract was a contingent contract under Section 32 of the Indian Contract Act, 1872 [for short, "Contract Act"] and that the same was frustrated under Section 56 of the Contract Act. He draws attention to Exhibit D- 1 to contend that the letter does not prove that the Defendant had applied for floor space index and the application was rejected in absence of production of the annexures to the letter. He submits that the letter dated 30th August, 1993 was sent to the Plaintiff one year after the suit was filed and under the provisions of Order VIII, Rule 1A of Code of Civil Procedure, 1908, it was duty of the Defendant to produce the same along with his Written Statement filed in the year 2011. He would further submit that the Trial Court erred in reversing the burden of proof on the Plaintiff.
25. He would further submit that the doctrine of frustration under Section 56 of Contract Act is an aspect of law of discharge of contract by reason of supervening impossibility or illegality of act agreed to be done, which burden to prove total prohibition was upon the Defendant and doctrine of frustration cannot be available when the party takes Sairaj 17 of 79 FA 1163 of 2015 (final).doc upon itself the absolute obligation. He has taken this Court through the Circular and Clarification issued by the State Government to contend that the restriction was only upon construction proposed in marginal open space and the Defendant failed to prove that it is not possible to construct without putting up columns in the open space. He submits that D.W.-1 has admitted that 9000 sq. ft floor space index was available. He submits that as case for specific performance was made out and if the Court is not inclined to direct the Defendant to construct the second floor premises, the Defendant be directed to convey the mutually acceptable alternate area of 5752 sq. ft. kept vacant contemplated under clause 6 of the Supplementary Agreement and recorded in the interim orders passed by this Court.
26. He would further submit that though the parties produced rival plans, the plans at D-2, D-3 and D-4 are correct plans as the Agreement refers to the 'Plan in red colour boundary line' which is reflected in Exhibit D-2, D-3 and D-4 and the plans are signed whereas the Plans under Exhibit D-5 have pink and yellow shade which do not match the description in the Agreement and are unsigned. He submits that the parties have submitted the ground floor plan along with the concerned minutes of the order dated 9th August, 2005 which is identical to Exhibit D-2 and not D-5. In support, he relies upon the following decisions:-
Sairaj 18 of 79
FA 1163 of 2015 (final).doc
Gopal Ramvilas Gattani v. Sheshrao Pundlik Hivarkar by LRs Dewababai w/o Sheshrao3 Satyabrata Ghose v. Mugneeram Bangur and Company4 Maharashtra State Electricity Distribution Company Limited v. Ratnagiri Gas and Power Private Limited5 B. Santoshamma v. D. Sarala6 Nirmala Anand v. Advent Corporation (P) Ltd.7 Kantu Shankar Dessai v. Sociedade Agricola Dos Gauncares De Cuncolim E Veroda (supra) Naihati Jute Mills Ltd. v. Khyaliram Jagannath8 Twentsche Overseas Trading Co. Ltd. v. Uganda Sugar Factory Ltd.9 M/s. Harishchandra Dwarkadas Cloth Market Indore v. Firm Murlidhar Chironjilal10 Union of India v. Chanan Shah Mahesh Dass11 Zarina Siddiqui v. A. Ramalingam alias R. Amarnathan12 Sushil Kumar Agarwal v. Meenakshi Sadhu13
27. Per contra Ms. Sadh, learned counsel appearing for the Defendant submits that as far as the Supplementary Agreement dated 25th May, 1990 is concerned, the resolution dated 12 th February, 1990 required both Samir Shah and Manjula Shah to execute the Agreement 3 2008(6) Mh.L.J. 231.
4 (1953) 2 SCC 437.
5 (2024) 1 SCC 333.
6 (2020) 19 SCC 80.
7 (2002) 8 SCC 146.
8 1967 SCC OnLine SC 10.
9 58 L. W. 10 1955 SCC OnLine MP 175.
11 1954 SCC OnLine Pepsu 19.
12 (2015) 1 SCC 705.
13 (2019) 2 SCC 241.
Sairaj 19 of 79
FA 1163 of 2015 (final).doc
for Sale under the common seal of the company and Supplementary Agreement does not bear the common seal of the Company nor the endorsement of the Company and is on the blank piece of paper. She submits that there is no pleading that the resolution was joint or consolidated resolution authorizing Samir Shah to execute the Supplementary Agreement. She has taken this Court in detail through the cross-examination of P.W.-1 and would submit that it is clear from the evidence that there was no inquiry as to whether the Samir Shah was authorized to execute the Supplementary Agreement. She would further submit that the Trial Court erred in holding that the Supplementary Agreement was Clarificatory Agreement by considering the letter dated 5th June, 1990 which letter was subsequent to the Supplementary Agreement.
28. She would further submit that for the first time at the appellate stage, the plaintiffs seeks relief of being handed over area of 5752 sq. ft. kept vacant as contemplated under Clause 6 of the Supplementary Agreement, which was not pleaded before Trial Court. She has taken this Court through Paragraph No.14 of the Written Statement to contend that the Agreement to enter into the Agreement cannot be a subject-matter for suit for specific performance and as there was no pleading about Clause 6 of Supplementary Agreement, the Defendant did not have a chance to meet the case. She would further submit that Sairaj 20 of 79 FA 1163 of 2015 (final).doc the area of 5752 sq. feet was kept vacant by way of an undertaking given to the Court and cannot be said to be mutually convenient area agreed between the parties. She would submit that the order of 18 th March, 1996 of this Court makes it clear that the Plaintiff was given liberty to lodge their claim before the B.I.F.R. which the Plaintiff did not lodge and therefore, there is lack of readiness and willingness on the part of the Plaintiff.
29. She would further submit that the Agreement dated 16 th February, 1990 was contingent upon two future happenings i.e., consent of the income tax authorities and the sanction of the plan by the BMC. She submits that the income tax clearance was duly received. She submits that as per Clause 17 of the Agreement dated 16 th February, 1990, the Defendants were to utilize certain unutilized FSI on the property including the set back area, which floor space index was not granted. She has taken this Court through the Written Statement which makes reference to the letters dated 28 th October, 1992 and 2nd November, 1992 received from the Superintendent of Land and Survey and submits that it was for the Plaintiff to call upon the Defendant to produce the letter or to take inspection under the provisions of CPC and not having done so cannot place the burden on Defendant to produce the same. She submits that the reason why the Plaintiff did not take inspection is because the papers relating to FSI were already Sairaj 21 of 79 FA 1163 of 2015 (final).doc handed over to Plaintiff under the covering letter dated 30 th August, 1993 i.e. Exhibit D-1.
30. She has taken this Court through evidence of D.W.-1 and submits that there is not even a suggestion that the BMC papers regarding the Floor Space Index were not handed over to the Plaintiff under Exhibit D-1. She submits that the silence of the Plaintiff after the receipt of the letter dated 30th August, 1993 Exhibit D-1, speaks volumes as the Plaintiff had acquired the knowledge about the sanction being refused and by reason of refusal there was no question of construction of second floor.
31. She would submit that the contract for construction and sale of second floor stood frustrated under Section 56 of the Contract Act in view of the circular issued by the Government of Maharashtra. She submits that by production of circulars, the burden was discharged by the Defendant and onus shifted upon the Plaintiff to prove that the second floor could be constructed which burden has not been discharged. She submits that the Trial Court has rightly concluded that it was the Plaintiff who failed to lead expert evidence that the construction of the second floor was still possible.
32. On the aspect of specific performance of part of the contract under Section 12 of Specific Relief Act, 1963, she submits that it is undisputed that the Plaintiff is in possession of ground floor and first Sairaj 22 of 79 FA 1163 of 2015 (final).doc floor and only the construction of second floor remains to be performed for which, the suit came to be filed by pointing out prayers in the plaint. She would further submit that to claim part performance there has to be pleading and evidence and the same cannot be raised for the first time before the Appellate Court.
33. She would further submit that the conveyance as regards the ground floor and first floor and the undivided proportionate share in the land cannot be executed as the Agreement is silent on the ratio of the land appurtenant to the ground floor, first floor and second floor to be constructed and therefore there is no clarity of area. She submits that the Agreement makes reference to the super built-up area and in absence of any evidence in respect of the loading on the carpet area to convert into super built-up area which was material fact, no conveyance could be granted. She submits that the plans forming part of the Agreement were not produced by the plaintiff along with the plaint and upon being called to produce, different plans were produced. She would further submit that in Exhibit D-2 which was one of the Plans produced, the area sold to the Plaintiff on 2 nd December, 1991 which is subsequent to the execution of the Agreement dated 16 th February, 1990 is reflected and therefore, Exhibit D-2 cannot be said to be Plan annexed to the Agreement of 16th February, 1990. She further submit that the Plans Exhibit D-2 to D-4 bear signature of two parties whereas Sairaj 23 of 79 FA 1163 of 2015 (final).doc the signatories to the Agreement are four parties. She would further submit that the conduct of the Plaintiff in encroaching upon portion of Defendant's property disentitles them to any relief.
34. She would further submit that under Clause 19 of the Agreement dated 16th February, 1990, the Vendor could execute the Deed of Apartment under the Maharashtra Apartment Ownership Act, 1970 for undivided rights of the Plaintiffs and not exclusive conveyance of the structure along with the land. She submits that under Section 22 of the Specific Relief Act, 1963, the Plaintiff could have asked for possession, partition and separate possession and any other relief to which, he may be entitled and the relief of part performance falls squarely under Section 22(1)(b) and will be barred by Section 22(2) of Specific Relief Act, 1963.
35. She would further submit that the readiness and willingness of the Plaintiff is not established as Clause (9) of the Minutes of the Meeting dated 4th January, 1990 provides that upon FSI being obtained, the construction can be commenced by Plaintiff or Defendant. She submits that it is not the Plaintiff's case that no FSI was obtained and as entire BMC papers were handed over to Plaintiff, who did not take any steps to perform their part, there was no readiness and willingness.
Sairaj 24 of 79
FA 1163 of 2015 (final).doc
36. She would further point out the discrepancies in the Agreement and plaint as the Agreement mentions super built-up area whereas the Plaint mentions the same as built-up area. She would further submit that P.W.-1 has deposed that the plans regarding the FSI was to be sanctioned by June, 1992 and that the construction would be started by June, 1992 which is contrary to the Paragraph 11 of the Plaint which states that either Defendant or Plaintiff will start construction. She would further submit that the Plaintiff has deposed that the Defendants have admitted the execution of Agreement on 16 th February, 1990 and 25th February, 1990 whereas the execution of the Supplementary Agreement was disputed. She would further submit that the communications as regards the encroachment have been deliberately not tendered in evidence by P.W.-1. In support, she relies upon the following decisions:
Madholal Sindhu v. Asian Assurance Co. Ltd.14 Sir Mohammed Yusuf v. D15 Narbada Devi Gupta v. Birendra Kumar Jaiswal16 Bachhaj Nahar v. Nilima Mandal17 Nandkishore Lalbhai Mehta v. New Era Fabrics Private Limited18 Sopan Sukhdeo Sable v. Assistant Charity 14 (1954) 56 BOMLR 147.
15 AIR 1968 Bombay 112.
16 2003 (8) SCC 745.
17 2008 17 SCC 491.
18 (2015) 9 SCC 755.
Sairaj 25 of 79
FA 1163 of 2015 (final).doc
Commissioner19
Anil Rishi v. Gurbaksh Singh20
Rangammal v. Kuppuswami21
A. Raghavamma v. Chenchamma22
Muddasani Venkata Narsaiah (dead) through Legal Representatives v. Muddasani Sarojana23 Union of India v. Ibrahim Uddin24 Harish Mansukhani v. Ashok Jain25 Shardaprasad v. Sikandar26 K. Prakash v. B. R. Sampath Kumar27 Parswanath Saha v. Bandhana Modas (Das)28 N. P. Thirugnanam (Dead) by Lrs. vs. Dr. R. Jagan Mohan Rao29 Kamal Kumar v. Premlata Joshi30 Joseph Constantine Steamship Line Limited v. Imperial Smelting Corporation Ltd.31
37. In rejoinder, Mr. Dwarkadas has tendered a chart setting out the calculation of proportionate area to which Ms. Sadh has tendered a chart setting out rival calculations. He would further submit that there is no requirement of pleading part-performance drawing support from 19 AIR 2004 SC 1801.
20 AIR 2006 SC 1971.
21 2011 AIR SCW 3428.
22 AIR 1964 SC 136.
23 (2016) 12 SCC 288.
24 AIR Online 2012 SC 785.
25 2009(109) DRJ 126(DB)(SN) 26 AIR 1915 Nagpur 15.
27 2014 AIR SCW5795.
28 AIR Online 2024 SC 872.
29 (1995) 5 SCC 115.
30 AIR 2019 SC 459.
31 H.L. (E.) 1941.
Sairaj 26 of 79
FA 1163 of 2015 (final).doc
the decision in the case of Gopal Ramvilas Gattani vs. Sheshrao Pundlik Hivarkar by LRs. Dewababai w/o Sheshrao (supra). He would further submit that the burden was upon the Defendant to prove its case and reliance on provisions of CPC as regards production and inspection are entirely misplaced. He submits that no reliance can be placed on Exhibit D-1 which was merely a covering letter dated 30 th August, 1993 and during evidence, D.W.-1 did not produce the complete copy of this letter and there is no reference in the Affidavit of Evidence of D.W.-1 to the said letter.
POINTS FOR DETERMINATION:
38. The facts of the case and the submissions canvassed would give rise to the following points for determination:
(i) Whether the Supplementary Agreement dated 25th May, 1990 has been validly executed by Mr. Samir Shah and if validly executed, is unenforceable being exigible to stamp duty?
(ii) If the Supplementary Agreement is validly executed, whether Clause 6 of the Supplementary Agreement could be specifically enforced to direct the Defendant to hand over the area kept vacant under interim orders of this Court?
(iii) Whether under the Agreement for Sale dated 16 th February, 1990, the parties had agreed for sale of the ground and first floor alongwith proportionate undivided share in the land and effect of Clause 19 of the Agreement for Sale dated 16th February, 1990?
Sairaj 27 of 79
FA 1163 of 2015 (final).doc
(iv) Whether by reason of the Agreement for Sale making a reference to super built up area there is ambiguity qua the proportionate undivided share of land to be conveyed, which is incapable of specific performance?
(v) Whether the Agreement for Sale dated 16th February, 1990 in respect of ground floor and first floor stands on an independent and separate footing from the agreement for construction and sale of second floor and is thus capable of part performance?
(vi) Whether the agreement to construct the second floor was contingent contract and has become void by reason of impossibility of performance under Section 32 of Indian Contract Act, 1872?
(vii) Whether the Agreement for Sale dated 16th February, 1990 and Supplementary Agreement dated 25 th May, 1990 stood frustrated by reason of directives dated 21 st August, 2004 issued under Section 154 of the Maharashtra Regional and Town Planning Act, 1966?
(viii) Whether there was readiness and willingness on part of the Plaintiff to perform their part of the contract?
(ix) Whether it is equitable to grant specific performance or part performance of the Agreement for Sale dated 16 th February, 1990 and Supplementary Agreement dated 25 th May, 1990?
REASONS AND ANALYSIS:
39. For sake of clarity, I have set out my reasons and findings on each of the points determined above ad-seriatim.
Sairaj 28 of 79
FA 1163 of 2015 (final).doc
AS TO POINT Nos. (i) AND (ii):
40. Point Nos (i) and (ii) are in respect of the validity of Supplementary Agreement dated 25th May, 1990 and enforcement of Clause 6 thereof. Prior to the execution of the Supplementary Agreement on 25th May, 1990, the parties had executed Agreement for Sale dated 16th February, 1990. The Plaintiff and Defendant being corporate entities, the Agreement of 16th February, 1990 was executed by the Plaintiff though Shantilal Patel, Chairman and Managing Director and counter signed by Mr. S.B. Gokhale whereas on behalf of the Defendant, the Agreement was executed through Samir Shah as the Chairman and the Managing Director and counter-signed by Manjulaben P. Shah, the Director. The Agreement for Sale dated 16 th February, 1990 bears the common seal of the Defendant Company. The execution clause makes a specific reference to the resolution of the Board of Directors dated 12th February, 1990 of the Defendant-
Company. The resolution dated 12th February, 1990 which was admitted by consent of both the parties reads as under:-
CERTIFIED TRUE COPY OF THE RESOLUTION PASSED BY THE BOARD OF DIRECTORS OF THE COMPANY AT THEIR MEETING HELD ON MONDAY THE 12TH FEBRUARY, 1990 AT 5.00 P.M. AT THE REGISTERED OFFICE OF THE COMPANY.
"RESOLVED THAT subject to the permissions of the State Bank of Hyderabad, State Bank of India, Central and State Governments and Local Authorities being received, a portion of the Company's building situated on free hold land Sairaj 29 of 79 FA 1163 of 2015 (final).doc belonging to the Company on plot No. 11 and 12 Udyog Nagar, S. V. Road, Goregaon West, Bombay - 400 062 being ground floor admeasuring 1691 sq. ft. 1st floor admeasuring 5868 sq. ft. and second floor to be constructed admeasuring 5752 sq. ft. aggregating to 13,311 sq. ft. be sold to M/s. Themis Chemicals Limited having its registered office at 69 GIDC Industrial Estate, Vapi, Gujarat at an aggregate consideration of Rs. 126.00 lacs and that the draft agreement for sale for the same placed before the meeting initialed by the Chairman for the purpose of identification be and is hereby approved and that Smt. Manjula P. Shah, Chairman and Shri Samir P. Shah, Managing Director be and are hereby authorised to execute the agreement for sale and such other documents as may be required, under the common seal of the Company".
"RESOLVED FURTHER THAT Shri Samir P. Shah, Managing Director be and is hereby authorised to approach and receive permissions from the Bankers of the Company viz. State Bank of Hyderabad and State Bank of India and Central and State Governments and Local Authorities and such other permissions as may be required for the proposed sale of a portion of the building and to take such steps as may be necessary for the completion of the sale".
"RESOLVED THAT since the Land and Building of the Company situated at 12 Udyog Nagar, S V Road, Goregaon West, Bombay 400 052 is charged to State Bank of Hyderabad and State Bank of India, Bombay, they may be request to accord their permission to sell the vacant space of 30,000 sq. ft area of the building situated at plot nos. 11 & 12 of Udyog Nagar, Goregaon at the prevailing market price only for the use as offices for administrative sales/marketing and services purposes."
41. A plain reading of the resolution would indicate that the Board of Directors of the Plaintiff-Company had authorized Smt. Manjula B. Shah, Chairman and Shri. Samir Shah, Managing Director to execute the Agreement for Sale and such other documents as may be required under the common seal of the Company. It was further resolved that Sairaj 30 of 79 FA 1163 of 2015 (final).doc Samir P. Shah was authorized to approach and receive the permissions from the bankers of the Company and other permissions which may be required for the proposed sale of the building and take such steps as may be required. The resolution is in two Parts. The first part of the resolution authorizes Manjula P. Shah and Samir P. Shah to execute the Agreement for Sale and other documents under the common seal of the Company. Though there is absence of the word "jointly", the use of the word 'and' indicates that the Board of Directors had authorized Manjula P. Shah and Samir P. Shah jointly to execute the Agreement for Sale and such other documents under the common seal of the Company. The fact that the second part of the resolution authorized Samir P. Shah individually to carry out certain acts for securing such permissions and to take steps as may be necessary for completion of sale makes it clear that the first part of the resolution was joint authorization of Manjula P. Shah and Samir P. Shah, Managing Director. The individual authorisation to Samir Shah to take steps as may be necessary for completion of sale has to be read in the context of the second part restricting the individual authorisation only for approaching and receiving permissions from financial institutions and authorities.
42. The resolution of 12th February, 1990 authorised the persons therein to execute the Agreement for sale and such other documents Sairaj 31 of 79 FA 1163 of 2015 (final).doc as may be required. The use of the expression "such other documents as may be required" will necessarily mean such documents which are required for completion of the sale such as conveyance deed. The same cannot be construed to mean documents which would supplement the terms and conditions which were already arrived at between the parties under the Agreement for Sale of 16th February, 1990. Ms. Sadh is right in pointing out that the resolution speaks of execution of other documents under the common seal of the company, which is missing in the present case. It is also not the case of the Plaintiff, that the resolution of 12th Febuary, 1990 was joint and consolidated resolution for execution all further agreements between the parties.
43. Perusal of the original Supplementary Agreement dated 25 th May, 1990 makes it clear that it is not executed under the common seal of the Company and has only been signed by Samir P. Shah as the Chairman and Managing Director. Another aspect of the matter is the discrepancy in the description of the designation of the Directors of Defendant. The resolution of 12th February, 1990 refers to Manjula P. Shah as the Chairman and Samir P. Shah as the Managing Director, whereas the Agreement for Sale dated 16 th February, 1990 has been executed by Samir Shah as Chairman and Managing Director and countersigned by Manjulaben Shah as Director. If the resolution of 12 th February, 1990 is accepted, then the execution of the Supplementary Sairaj 32 of 79 FA 1163 of 2015 (final).doc Agreement by Samir Shah in the capacity of Chairman and Manging Director is itself invalid. There is no material on the basis of which it can be concluded that the execution of the Supplementary Agreement by Samir P. Shah as the Chairman and Managing Director of Defendant has been validly executed.
44. Even if Manjulaben Shah has not stepped into the witness box, the specific defence taken was that Samir Shah had no authority to execute the Supplementary Agreement dated 25 th May, 1990. The resolution of 12th February, 1990 was on record and could be read for its true meaning and purport. It is well-settled that there is no inherent authority possessed by an individual director to act on behalf of the Company unless there is board resolution to authorize the act of individual director. The absence of any action against Samir Shah or for seeking cancellation of the supplementary agreement will not validate the supplementary agreement executed without due resolution of the Board of Directors and its invalidity can be raised in present proceedings.
45. The admission of D.W-1 that Manjula Shah has not disputed the Supplementary Agreement on the ground that it was executed without any authority by Samir Shah does not assist the case of the Plaintiff as the Company being a distinct and separate legal entity, inaction on the part of one of the Director would not ratify the execution of the Sairaj 33 of 79 FA 1163 of 2015 (final).doc Supplementary Agreement dated 25th May, 1990. The act of individual director of the Company of execution of Supplementary Agreement not supported by valid authority by resolution of the Board of Directors does not legally bind the Company. In the absence of any valid resolution, Samir Shah by individually executing the Supplementary Agreement has exceeded the authority and the Agreement being void has no legal effect from the outset and is therefore, unenforceable.
46. To support the validity of the Supplementary Agreement of 25 th May, 1990, Mr. Dwarkadas would rely upon the decision in the case of Kantu Shankar Dessai v. Sociedade Agricola Dos Gauncares De Cuncolim E Veroda (supra) passed by the Hon'ble Division Bench of this Court propounding the doctrine of indoor management. The Court noted the decision in Lakshmi Ratan Cotton Mills Co. Ltd where the creditor of the company was held to be required in law to be conversant with the terms of Memorandum and Articles of Association and no more and if the transaction is not barred, he is entitled to presume completion of necessary formalities. In such circumstances, the Allahabad High Court had held that passing of the resolution is a matter of indoor or internal management of the company and its absence under the circumstances therein could not be used as to defeat the just claim of the bona fide creditor.
Sairaj 34 of 79
FA 1163 of 2015 (final).doc
47. In facts of that case, the Lease Deed was executed by the President of the Plaintiff-Society without any authority and the submission was that the bye-laws of the Society authorized the person to represent the society,. The Hon'ble Division Bench noted that the charter of the Society suggested clearly that the Society shall be represented by the Manager acting as an Administrator of the Company and as it found that there is no restriction on the authority of the person to execute the act in the Constitution, it held that there is no further duty on the person to inquire into the internal management of the Company and assess whether or not due process has been followed in executing the act.
48. The doctrine of indoor management propounded on the basis of the decision of Kantu Shankar Dessai (supra) is premised on the assumption of existence of authority on part of the party executing a document. In the present case, the facts are completely distinguishable in as much as when the first Agreement for Sale was executed on 16th February, 1990, the execution clause makes a specific reference to the resolution of 12th February, 1990. The plaintiff was therefore, aware of the resolution of 12 th February, 1990 that the Agreements have to be executed by Manjula Shah and Samir Shah under the common seal of the Company. The Plaintiff is a corporate entity manned with corporate experts including Company Secretary, Sairaj 35 of 79 FA 1163 of 2015 (final).doc legal advisers etc and is not expected to enter into contracts on presumption of ostensible authority. The factual position is that the Agreement for sale dated 16th February, 1990 was executed by both Manjula Shah and Samir Shah and therefore, the Plaintiff cannot assume ostensible authority of Samir Shah being in clear knowledge of the resolution of 12th February, 1990 by relying on doctrine of indoor management. The Supplementary Agreement was executed on behalf of the Plaintiff by its Chairman and Managing Director and is expected that he would be aware of the legal formalities. In the cross examination PW-1 has deposed that the checking of formalities was the job of the Company Secretary who must have checked the same, however, the Plaintiff has failed to examine the Company Secretary.
49. Going one step further, even if it is held that Samir Shah was authorized to individually execute the Agreement, the resolution clearly provides for execution of the contract or other documents under the common seal of the Company. There is admittedly, no common seal of the Company and no authority to back the execution of the Supplementary Agreement by Samir Shah.
50. The Trial Court answered the issue of validity of the Agreement by holding that no Director had stepped into the witness box to state about the Agreement and Supplementary Agreement and that there is no defence that the document is forged and fabricated document. The Sairaj 36 of 79 FA 1163 of 2015 (final).doc Trial Court accepted that there is no resolution passed before execution of the supplementary agreement, however, by examining the terms of the supplementary agreement held that the same is in consonance with the earlier agreement. It further relied upon the letters of 1st June, 1990 and 5th June, 1990 to hold that subsequent to the Agreement, Plaintiff and Defendant moved forward to complete the terms and conditions. The fallacy of the said finding is that the Supplementary Agreement was executed on 25 th May, 1990 and communications relied upon by Trial Court were subsequent to the execution of the Supplementary Agreement. The Trial Court erred in holding that further clarifications were required as evident from the contents of the two letters and therefore, the Supplementary Agreement was executed which is factually incorrect finding. The Trial Court mis-directed itself in holding that there is no evidence to show that the Defendant-Company always followed the practice of passing of the resolution and that the resolution dated 12 th February, 1990 is a consolidated resolution as it was not the case of Plaintiff that the resolution of 12th February, 1990 is a consolidated resolution. Even if it is accepted that the resolution would authorize the Directors to execute further documents, the resolution did not authorize Samir Shah individually to execute the said Supplementary Agreement.
Sairaj 37 of 79
FA 1163 of 2015 (final).doc
51. Apart from the above discussion, PW-1 has tendered the supplementary agreement dated 25th May, 1990 in evidence and has deposed and identified the signature of the parties on the Supplementary Agreement and the document was marked as Exhibit. There is no evidence led by the Plaintiff to establish that the parties had agreed to the terms and conditions contained in the supplementary agreement. The proof of signatures on the agreement is not proof of contents of the Agreement.
52. As regards the objection on the ground of the Supplementary Agreement being unstamped, it is not necessary for this Court to go into the said issue as I have already held that the Supplementary Agreement has not been validly executed. Despite thereof, dealing with the said objection, perusal of the Supplementary Agreement would indicate that the same by itself does not create any right or liability. Mr. Dwarkadas is right in relying upon Section 3 and Section 2(l) of the Maharashtra Stamp Act, 1958 to contend that the Supplementary Agreement cannot constitute an instrument as defined in Sections 2 (l) of the Stamp Act as it does not create, transfer, limit, extend, extinguish or record any rights or liabilities. The rights or liabilities were already created under the Agreement for Sale of 16 th February, 1990.
Sairaj 38 of 79
FA 1163 of 2015 (final).doc
53. Proceeding on the assumption that the Samir Shah could have executed the Supplementary Agreement, the emphasis is on the enforceability of clause 6 of the Supplementary Agreement which reads as under:-
"The vendors, in the event of their failure to complete the construction of the second floor and handing over the possession of the same before 31.12.1990 shall make suitable alternate arrangements as per mutual convenience."
54. The submission of Mr. Dwarkadas is that the area of 5752 sq. feet which has been kept vacant on the ground floor of the building pursuant to the undertaking given by the Defendant to this Court as recorded in order of 18th March, 1996 and continued subsequently amounts to a suitable alternate arrangement as per the mutual convenience and therefore, Plaintiff is entitled to a decree to convey mutually acceptable area. Firstly, there is no specific pleading or prayer in the plaint seeking specific enforcement of Clause 6 of the Supplementary Agreement and the Defendant had no chance of meeting the case of suitable alternate arrangement of mutual convenience. Secondly, by taking help of the interim orders it is now sought to be contended that without any pleading or evidence, the interim order be specifically decreeed by accepting the vacant area as mutually suitable arrangement, which cannot be countenanced. What Clause 6 envisages is an alternate arrangement in event, the Sairaj 39 of 79 FA 1163 of 2015 (final).doc construction of second floor or handing over the possession of the same before 31st December, 2019 is not complied by the Defendant which alternate arrangement was to be arrived as per the mutual convenience of the parties. The area which is kept vacant under the orders of the Court though by way of an undertaking given by the Defendant cannot be said to be a suitable alternate arrangement of mutual convenience. The alternate arrangement recorded in the interim orders of this Court was subject to the final adjudication and contentions of the parties cannot be said to be mutual agreement of convenience. At the Appellate stage for the first time, the relief which was not prayed, not pleaded and not proved cannot be granted and therefore there can be no directions to treat the area kept vacant under the orders of the Court as an alternate arrangement of the Parties.
55. In light of the discussion above, the Supplementary Agreement dated 25th May, 1990 having being executed by Samir Shah without any valid authority is not legally binding on the Company and is therefore unenforceable. Consequently, Clause 6 of the Supplementary Agreement cannot be specifically enforced and in any event, not by decreeing the interim order of keeping vacant the area of 5752 square feet.
Sairaj 40 of 79
FA 1163 of 2015 (final).doc
AS TO POINT NOS. (iii) and (iv):
56. Point Nos.(iii) and (iv) relate to the interpretation of the Agreement for Sale dated 16th February 1990 qua the proportionate undivided share of land to be conveyed. The relevant clauses which are Clause 1, 4, 14, 15 and 19 of the Agreement for Sale reads as under:-
"1. The Vendors shall sell to the Purchasers and the Purchasers shall purchase from the Vendors the said Premises shown on the plan hereto annexed in red colour boundary line and having a total super built up area of 13311 square feet.
4. If the Vendors fail to make out a marketable title to the said premises and the land beneath it and/or Vendors do not able to obtain sanction of the Second Floor the Agreement shall at the option of the Purchasers be terminated whereupon the Vendors shall return the earnest money deposited with them herein to the Purchasers and thereafter neither party shall have any claim against the other.
14. The Vendors agree to do all such further acts and execute of such further writings documents including the Deed of Conveyance as may be required by the Purchasers Solicitors to give effect to the provisions of this Agreement and effect the same and transfer the said Premises alongwith the land from the Vendors to the purchasers in terms of this agreement.
15. At the time of completion of sale the Vendors shall convey to the Purchasers the proportionate undivided share in the said land and the said Premises. The Conveyance shall contain appropriate covenants (which shall be covenant running with the land) as under :-
(a) The Purchasers shall always be entitled to deal with dispose of by way of sale, mortgage, transfer, lease giving on Leave and License basis or other basis the said Premises and its undivided share in the said land.
(b) Similarly, the Vendors shall also be entitled to deal with dispose of by way of sale, mortgage, transfer, lease giving on Leave and Licenses basis or other basis its undivided share in respect of the remaining portion of the said land and the remaining portion of the said Building.
(c) The Vendors shall also be entitled to deal with and dispose of the same manner various portions of the said Building to different persons and also proportionate undivided share in the said land as shall be referable to Sairaj 41 of 79 FA 1163 of 2015 (final).doc the different portions of the said Building.
19. If necessary and if the Vendors shall so desire the Vendors shall submit the entire property to the provisions of Maharashtra Apartment Ownership Act and in that event instead of executing the Conveyance of undivided share in the said property as aforesaid in favour of the Purchasers, the Vendors shall execute the Deed of Apartment in respect of the said Premises in favour of the Purchasers."
57. The above clauses make it evident that the parties had agreed for sale of the said premises, i.e. the ground floor, first floor and proposed second floor alongwith the proportionate undivided share in the land. There is no averment in the written statement that the proportionate undivided share in the land cannot be conveyed as there is no clarity. For the first time before this Court, the defence of absence of clarity of proportionate undivided share of land is taken, which is impermissible. If such defence would have been taken before the Trial Court, an appropriate relief in that respect would have been framed and necessary evidence led to substantiate respective cases. Before this Court, both parties have produced rival charts of calculations as regards the proportionate super built up area which cannot be accepted in absence of any supporting evidence.
58. In any event, in Paragraph 4(b) of the Written Statement, the Defendant refers to report of one M.M. Vaidya and Company certifying the total carpet area of premises being 7575 square feet equivalent to 10226 super built up area which constitues an admission of the ratio of Sairaj 42 of 79 FA 1163 of 2015 (final).doc the carpet area to the super built up area. The submission of Ms. Sadh is that the Agreement makes reference to the super built-up area and the Agreement for Sale is not clear that the parties were ad idem on the loading percent on the carpet area. The parties are corporate entities and have entered into the Agreement for sale in respect of the ground floor and the first floor (super built-up area) and the proportionate undivided share in the land. What the agreement envisages is the sale of ground and first floor area admeasuring super built up area of 13311 square feet. The Plaintiff is already put in possession of the ground and first floor and it is only matter of mathematical calculation by taking into consideration the relevant carpet area of which the Plaintiff has obtained possession to thereafter arrive at the proportionate undivided share in the land. The non construction of the second floor and the corresponding proportionate undivided share in the land is immaterial as the Agreement for Sale mentions the areas of the ground floor and first floor separately from the proposed second floor.
59. Dealing with Clause 19 of the Agreement for Sale dated 16 th February, 1990, the Clause permits the Vendors to submit the entire property to the provisions of Maharashtra Apartment Ownership Act in which event, instead of executing the conveyance of undivided share, the Vendors shall execute Deed of Apartment. The effect of Clause 19 Sairaj 43 of 79 FA 1163 of 2015 (final).doc is that where the property is submitted to Maharashtra Apartment Ownership Act, instead of execution of Deed of Conveyance, a Deed of Apartment would be executed. The arrangement between the parties in respect of transfer of undivided share in the land remains the same and only the mode of transfer is changed from Deed of Conveyance to Deed of Apartment, which also gives an undivided proportionate share in the land to the Apartment Owners. The said clause cannot be construed as denying conveyance of the proportionate undivided share in the land to the Plaintiff upon the Vendors deciding to submit the property to Maharashtra Apartment Ownership Act. It is also not shown that the Defendant has submitted the property to provisions of Maharashtra Apartment Ownership Act.
60. In view of the above discussion, vide the Agreement for Sale dated 16th February, 1990, insofar as ground and first floor is concerned, the parties had agreed for sale of the ground and first floor along with proportionate undivided share in the land and there is no ambiguity as regards the area of the proportionate undivided share in the land. Clause 19 of the agreement for sale merely refers to the form of transfer and does not impede the conveyance of proportionate undivided share in the land to the Plaintiff, if the Agreement for Sale dated 16th February, 1990 is held to be enforceable.
Sairaj 44 of 79
FA 1163 of 2015 (final).doc
AS TO POINT NO. (v):
61. As regards the divisibility of the Agreement for Sale dated 16 th February, 1990, insofar as ground plus first floor is concerned, the agreement speaks of sale of the already constructed ground floor and first floor portion and possibility of construction of second floor. The Agreement refers to the total super built up area of 13311 square feet comprising of 1691 square feet of ground floor, 5868 square feet of first floor and the possible construction of 5752 square feet on second floor. The total purchase consideration was Rs 1,26,00,000/ (Rupees One Crore twenty six lakhs). Clause 2 of the Agreement sets out the tranches of payment of sale consideration and payments to be made as per sub clause (a) to (e) aggregates to Rs.91,02,000/- and sub-clauses
(f) to (g) aggregates to Rs.35,00,000/-.
62. The payment of Rs.70,00,000/- as per sub clause (e) of Clause 2 of the Agreement is subject to handing over vacant and peaceful possession of the ground and first floor which makes it clear that the payments from sub clause (a) to (e) of Clause 2 of the agreement are in respect of the ground and first floor premises and the final payment as contemplated in sub clause (e) is subject to the handing over of vacant and peaceful possession after obtaining necessary permissions. Whereas Sub Clause (f) makes the payment of Rs 15,00,000/ subject to obtaining approval of the plans for construction of second floor and Sairaj 45 of 79 FA 1163 of 2015 (final).doc completion of slab, sub clause (g) refers to payment of Rs 10,00,000/ upon completion of second floor slab and sub clause (h) provides for payment of Rs 10,00,000/ on obtaining occupation certificate and handing over possession of second floor. There is thus clear division of the payments to be made for sale of ground and first floor and proposed second floor.
63. Upon a holistic reading of various clauses of the Agreement, it is evident that the parties made separate arrangements as regards the ground and first floor on one hand and the second floor on the other hand. Clause 5 of the Agreement for Sale provides that the completion of sale of the ground and first floor shall be on or before 31 st May, 1990 and as regards the second floor on or before December, 1990. The agreement for sale sets out different time lines for payment of consideration and for completion of sale as regards ground plus first floor and proposed second floor. There is clear divisibility evident from the agreement. The contract discloses that the parties were ad-idem that the agreement for sale of the ground and first floor is independent and separate from the agreement for construction and sale of second floor which at the time of execution of the agreement was a possibility and were careful in separately providing for the areas, the purchase consideration, the date of handing over possession and completion of sale. The conduct of the parties in putting the Plaintiff Sairaj 46 of 79 FA 1163 of 2015 (final).doc in possession of the ground and first floor in June, 1990 upon receipt of the purchase consideration as detailed in sub clauses (a) to (e) of Clause 2 of the Agreement is also indicative of the fact that the agreement for sale in respect of ground plus first floor stood on an independent and separate footing.
AS TO POINT NO. (vi):
64. The written statement pleads that in 1990, the Defendant made an application for grant of FSI which was rejected by letters dated 28 th October, 1992 and 2nd November, 1992 and therefore the contract has become void.
65. The recital in the Agreement for Sale dated 16th February, 1990 is that the construction of the second floor is a possibility. The consideration clause provides for payment of part of the sale consideration on approval on plans for the construction of second floor from the BMC. Clause (4) of the Agreement for Sale provides that where the Vendors are unable to obtain the sanction of the second floor, the Agreement shall at the option of purchaser be terminated.
66. Section 31 of the Indian Contract Act, 1872 defines 'contingent contract' as a contract to do or not to do something, if some event, collateral to such contract, does or does not happen. Section 32 of the Contract Act provides that the contingent contract to do or not to do anything if an uncertain future event happens cannot be enforced by Sairaj 47 of 79 FA 1163 of 2015 (final).doc law until and unless such event has happened. If the event becomes impossible, such contracts become void.
67. At the time of execution of Agreement for Sale dated 16 th February, 1990, there was only a possibility of permissibility of the construction of second floor which was dependent on the sanction of the plan by the BMC and therefore a contingent contract. The written statement does not specifically plead that the plans were submitted to the Corporation for approval and were rejected. The case put up in paragraph 3 and 10 of the written statement is that an application was made in the year 1990 for grant of FSI to enable them to construct the proposed second floor which was rejected by Superintendent of Land and Survey by letter dated 28th October, 1992/2nd November, 1992 and due to unavailbility of FSI, the second floor could not be constructed. In paragraph 15 of written statement, in response to paragraph 7 to 9 of the plaint, it is averred that despite spending huge amounts and making all efforts, the Defendants were unable to obtain requisite permission from Municipal Corporation of Greater Bombay for construction of second floor.
68. In this context, it would be appropriate to refer to Clause 17 of the Agreement for Sale, which reads as under:
Sairaj 48 of 79
FA 1163 of 2015 (final).doc
"17. It is expressly agreed between the parties that the Vendors shall be entitled to utilise the un-utilised Floor Space Index (FSI) is as referable to the said property on the basis of FSI one prevailing as on the date hereof (including FSI that may be available in respect of the set back area as on the date of this Agreement) to the end and intend enitre un-utilised FSI of the said property including as may be available of the set back area as on the date hereof shall be at the disposal of the Vendors who shall be entitled to utilise the same in construction of additional constructed area on the said building and the Vendors shall be entitled to dispose of on ownership basis and/or in such manner as may be determined for its benefit such additional constructed area."
69. Clause 17 thus speaks of the unutilised FSI as well as the FSI that may be available in respect of the set-back area as on the date of the agreement. It is not the pleaded case of the Defendant that the plans could not be sanctioned due to rejection of grant of FSI and only case is that the application for grant of FSI has been rejected. It was necessary for the Defendant, in view of Clause 17 of the Agreement for Sale, to plead and prove that either there was no un-utilised FSI available or the available FSI was inadequate for construction of proposed second floor. There is not an iota of evidence led to substantiate the plea of rejection of FSI. By raising the plea of impossibility of performance, the Defendant invited the burden of proving that the construction of proposed second floor was rendered impossible by reason of rejection of FSI. The case put up in the Written Statement about rejection of grant of FSI by letters dated 28 th October, 1992 and 2nd November, 1992 has been given go-by in evidence. D.W.-1 has deposed in respect Sairaj 49 of 79 FA 1163 of 2015 (final).doc of the directives of August, 2004 issued by the Government of Maharashtra under Section 154 of the MRTP Act inter alia prohibiting vertical extension on existing building which is the case put up under Section 56 of Contract Act. DW-1 has not even orally deposed about the rejection of application for grant of FSI muchless produced the communications dated 28th October, 1992/2nd November, 1992. There is no evidence that FSI was unavailable for construction of second floor or that plans submitted to Corporation for construction of the second floor has been rejected.
70. As the contract to construct the second floor was contingent contract, the burden was upon the Defendant to establish that the future event, i.e., availability of FSI and sanction of plans has become impossible rendering contingent contract void. Ms. Sadh would submit that plea of Section 32 of Contract Act is based on non sanction of plans by corporation whereas there is no such evidence adduced by the Defendant. In the cross-examination of P.W.-1, the case put up by the Defendant was that the Defendant had kept the Plaintiffs aware about what was happening with the Corporation and had also sent the relevant papers. PW-1 was confronted with communication dated 30 th August, 1993 which was marked as Exhibit D-1.
71. Much reliance has been placed on document Exhibit D-1, which is letter dated 30th August, 1993 to demonstrate that the permission was Sairaj 50 of 79 FA 1163 of 2015 (final).doc rejected. Perusal of Exhibit "D-1" discloses that the same is a covering letter addressed by the Defendant to the Plaintiff stating that the FSI and building papers file is sent and to kindly acknowledge the receipt. The document is not referred in the written statement and was introduced during cross examination of PW-1. In this context the provisions of Order XIII Rule 1 (1) and Order VIII Rule 1A of CPC that the parties are required to produce on or before settlement of issues all documentary evidence except the documents which are produced for the cross-examination of witness of the other party. The said issue was considered in decision of Laxmikant Sinal Lotlekar vs Raghuvir Sinai Lotlkear32 that the only documents which can be produced in cross-examination are those which are outside the case of each of the parties and those meant to refresh witness memory. It has further held that the amendment of 1976 introducing Sub-Rule (2) of Rule 2 of Order XIII of CPC was to remove the mischief that documents covered by Rule 2 should not find their way in the evidence by way of cross- examination circumventing the provisions of law. As the Defendant was relying on the document in support of its plea of Section 32 of Contract Act, it was bound to produce the letter alongwith its annexures with the written statement and the document could not have been introduced in cross examination and that too in absence of 32 1984 SCC Online Bom 228.
Sairaj 51 of 79
FA 1163 of 2015 (final).doc
any reference to the said document and absence of pleading of non sanctioning of plans by Corporation.
72. Perusal of Exhibit D-1 discloses that the same is a covering letter addressed to the Plaintiff recording that they are sending FSI and building papers, annexures to the covering letter, i.e. the FSI and building papers are not produced on record. From the covering letter, it cannot be deduced that the FSI was not made available to the Defendant or that the Corporation had rejected the application for construction of second floor. There is no explanation for non- production of Exhibit D-1 by the Defendant along with entire file at the time of filing its written statement when the defence of rejection of FSI and sanction was put forth under Section 32 of the Contract Act.
73. The submission of Ms. Sadh that the burden was upon the Plaintiffs to seek production or discovery under Order XI, Rule 12 of the Code of Civil Procedure, 1908 and the Plaintiffs have failed to prove their case is misplaced. The burden was upon the Defendant to prove that by virtue of rejection of permission, contract has become unenforceable rendering the contract void. There was no obligation upon the Plaintiff to establish the case of Defendant by calling for the annexure to Exhibit D-1. Further, Exhibit D-1, i.e. communication dated 30th August, 1993 is a communication subsequent to the filing of suit in the subject-matter in 1992 and, therefore, the Plaintiff obviously could Sairaj 52 of 79 FA 1163 of 2015 (final).doc not have produced the communication even if the same was sent by the Defendant.
74. Accepting Exhibit D-1 in evidence for the moment, the document would only indicate that FSI and building papers were sent to the Plaintiff. It is too far fetched to arrive at a conclusion based on this covering letter that the Corporation had rejected the plans even if there was silence on part of the Plaintiff after receipt of this letter. The submission that it was for the Plaintiff to invoke the CPC provisions for inspection and production cannot be accepted in absence of burden of proof upon the Plaintiff. As there was no pleading in the written statement about the plans being put up for sanction before the Corporation and rejection thereof, there was no question of any denial by the Plaintiff. Although not permissible to introduce documents in cross examination, which should find place alongwith the written statement, there is no explanation as to why PW-1 was confronted only with the covering letter and the annexures were not produced. No reliance can be placed on Exhibit D-1 to substantiate the Defendant's plea under Section 32 of Contract Act.
75. In cross-examination, DW-1 has admitted that on second floor 9,000 square feet FSI was available and 9,000 square feet construction is permissible. The evidence discloses that FSI was available for construction of the proposed second floor and the Defendant has Sairaj 53 of 79 FA 1163 of 2015 (final).doc neither pleaded nor proved that despite the FSI being available, the building plans were not sanctioned by the Corporation. Upon appreciation of oral and documentary evidence on record, it is evident that the Agreement for Sale dated 16 th February, 1990 insofar as construction of second floor is concerned, was a contingent contract. The Defendant has failed to prove the unavailability of FSI or that plans were submitted to the Corporation for construction of second floor and were rejected by reason of which the contract cannot be enforced and has become void under Section 32 of Contract Act.
76. The Trial Court committed an error in reversing the burden of proof to hold that the Plaintiff had failed to give details whether the Corporation sanctioned the plan for construction and failed to prove refusal or negligence. The burden was upon the Defendant to prove that the future event has become impossible by reason of rejection of plans by Corporation or rejection of grant of FSI by reason of which the contract has become void and having failed to do so, the plea of Section 32 of Contract Act is not available to the Defendant. AS TO POINT NO.(vii):
77. The other defence is of frustration of contract under Section 56 of the Contract Act which provides that an Agreement to do an act impossible in itself is void and that the contract to do an act which, after the contract is made, becomes impossible or by reason of some Sairaj 54 of 79 FA 1163 of 2015 (final).doc event which the promisor could not prevent, unlawful, becomes void when the act becomes impossible or unlawful. The plea of frustration of contract is premised on the directives issued by the Government of Maharashtra and the subsequent clarifications. The circular of 21 st August, 2004 issued under Section 154 of the MRTP Act, 1966 prohibited the vertical expansion of the existing building by loading TDR and balance FSI where the erection of columns was in the available marginal open spaces. By clarification of 3rd November, 2004, the Government of Maharashtra clarified that where columns have been provided in the existing building, i.e. on internal side, the existing marginal distances are not reduced, the directives will not apply.
78. The directives were issued on 21 st August, 2004. The Agreement for Sale was executed on 16th February, 1990 and under the said agreement, the first installment of Rs.15,00,000/- in respect of the second floor was to be paid on plans being approved. As per Clause 5, the sale as regards the second floor was to be completed on or before December, 1990. In the meeting held on 4th January, 1992 between the parties, it was recorded that the plans regarding FSI is expected to be sanctioned by June, 1992, which envisages that the plans were put up for sanction. The circular of 3rd November, 2004 clarifies that in respect of proposal received before receipt of directives and processed further but IOD is not issued, the directives will not apply. As reliance is placed Sairaj 55 of 79 FA 1163 of 2015 (final).doc on Circular dated 3rd November, 2004 by the Defendant, it is evident that the Defendant had not submitted the proposal for construction of second floor till 2004 as in event the same would have been done, the directives would not have applied. The plea is that by virtue of these directives issued under Section 154 of MRTP Act, the contract stood frustrated as the directives prohibit vertical expansion of building by putting up columns in marginal open spaces.
79. Perusal of the directives and clarifying circular dated 3 rd November, 2004 would indicate that the prohibition was on vertical expansion by putting external columns in marginal open spaces and additional floors proposed over existing building with new columns but vertical expansion with columns provided within existing building i.e. on internal side was permitted. DW-1 has admitted that on the second floor 9000 sq. ft. FSI was available and the construction was permissible. He has further deposed that their architect has advised that by putting external columns extension cannot be permitted on the existing structure. The defence is of total prohibition which is not borne out from the Government directives and clarifying circulars. As the Defendant asserted total prohibition, the burden was upon the Defendant to prove total prohibition, which the Defendant failed to prove. There is no evidence adduced by the Defendant that the second floor cannot be constructed by putting up internal columns in which Sairaj 56 of 79 FA 1163 of 2015 (final).doc case the directives would apply resulting in frustration of contract. D.W.-1 has merely produced copy of the directives and circulars and deposed that due to the directives and circulars, the construction of second floor become impossible of performance. It was necessary to lead evidence of qualified expert to prove that it is not possible to construct the second floor by reason of the directives and circulars. The Trial Court has noted that in the cross examination, it was suggested to DW-1 that there can be construction without putting columns in the marginal space, which DW-1 denied to answer on the ground that he is not an Architect.
80. After the initial burden of impossibility of putting up internal columns was discharged by the Defendant, the onus would have shifted to the Plaintiff to establish that the construction is permissible and that there is no requirement of the columns being put in marginal open spaces. As the initial burden was not discharged by the Defendant, the onus did not shift upon the Plaintiff to prove the exception. If the Defendant would have established that the contract stood frustrated by reason of the directives, then the question of examining the contract in order to ascertain whether the parties had contemplated the possibility and provided for consequences thereof would arise.
Sairaj 57 of 79
FA 1163 of 2015 (final).doc
81. The Trial Court held that in the case of load bearing structure on the ground and first floor which is not disputed, there is no possibility of construction of second floor by erecting internal column which was not even the deposition of D.W.-1 and did not have any foundation in evidence or pleadings. The Defendant cannot take advantage of the circulars which were issued in the year 2004 to plead frustration of contract without leading cogent evidence to establish that the only way of construction of second floor on the existing building is by putting external columns in marginal open space.
82. In absence of total prohibition on vertical expansion of the existing building, the only evidence of directives issued under Section 154 of MRTP Act in support of frustration of contract produced, is not sufficient to prove frustration of contract. It is not necessary to consider the various citations on frustration of contract referred by both the parties as the evidence on record does not establish that the contract stood frustrated by reason of total prohibition on construction of second floor.
AS TO POINT NOS. (viii) and (ix):
83. As far as readiness and willingness of the Plaintiff is concerned, the Trial Court has held that the Plaintiff had made payment in excess of agreed amount to extent of Rs.5,00,000/- and it cannot be said that Plaintiff was not ready and willing. Ms. Sadh would assail the finding on Sairaj 58 of 79 FA 1163 of 2015 (final).doc two grounds firstly that as per the minutes of meeting dated 4 th January, 1992, it was agreed that once FSI is received, the same will be handed over to the Plaintiff and the construction can be commenced by either Plaintiff or Defendant and secondly that by interim order of this Court, the Plaintiffs were at liberty to lodge their claim with BIFR, which was not done. It is incomprehensible as to how the finding of the Trial Court could be assailed on ground of subsequent interim order of the High Court passed at the Appellate stage. The finding of readiness and willingness arrived at by the Trial Court was on the basis of the material produced during trial and the interim order passed by this Court in the present Appeal proceedings cannot form the basis to assail the finding of Trial Court. Secondly, the inaction of Plaintiff to commence construction which was permitted as recorded in the minutes of meeting dated 4th January, 1992 cannot be construed as lack of readiness and willingness as it is the Defendant's own case that the Defendant's application for grant of FSI was rejected. If there was no sanction of FSI, the question of the Defendant handing over the same to the Plaintiff purusant to which the Plaintiff could have commenced construction does not arise. The Plaintiff has duly complied with all its obligations under the Agreement for Sale and had stood by the contract and the Trial Court was right in coming to the finding of readiness and willingness in favour of the Plaintiff. That Sairaj 59 of 79 FA 1163 of 2015 (final).doc apart, it is the Defendant's own pleading in paragraph 20 of the Written Statement that in the absence of requisite clearance for FSI, the question of Defendant being not interested in performing their part of contract or readiness and willingness of the Defendant does not arise.
84. Coming next to the issue as to grant of part performance of the Agreement for Sale dated 16th February, 1990, specific performance of part of contract cannot be directed except as provided in Section 12 of Specific Relief Act, 1962, which reads as under:-
"12. Specific performance of part of contract.--(1) Except as otherwise hereinafter provided in this section, the Court shall not direct the specific performance of a part of a contract.
(2) Where a party to a contract is unable to perform the whole of his part of it, but the part which must be left unperformed bears only a small proportion to the whole in value and admits of compensation in money, the Court may, at the suit of either party, direct the specific performance of so much of the contract as can be performed, and award compensation in money for the deficiency.
(3) Where a party to a contract is unable to perform the whole of his part of it, and the part which must be left unperformed either--
(a) forms a considerable part of the whole, though admitting of compensation in money; or
(b) does not admit of compensation in money;
he is not entitled to obtain a decree for specific performance; but the Court may, at the suit of the other party, direct the party in default to perform specifically so much of his part of the contract as he can perform, if the other party--
(i) in a case falling under clause (a), pays or has paid the agreed consideration for the whole of the contract reduced by the consideration for the part Sairaj 60 of 79 FA 1163 of 2015 (final).doc which must be left unperformed and in a case falling under clause (b), pays or has paid the consideration for the whole of the contract without any abatement; and
(ii) in either case, relinquishes all claims to the performance of the remaining part of the contract and all right to compensation, either for the deficiency or for the loss or damage sustained by him through the default of the defendant.
(4) When a part of a contract which, taken by itself, can and ought to be specifically performed, stands on a separate and independent footing from another part of the same contract which cannot or ought not to be specifically performed, the Court may direct specific performance of the former part. Explanation.--For the purposes of this section, a party to a contract shall be deemed to be unable to perform the whole of his part of it if a portion of its subject-matter existing at the date of the contract has ceased to exist at the time of its performance."
85. Sub-section (4) of Section 12 provides that where the part of the contract taken by itself can and ought to be specifically performed stands on the separate and independent footing from another part of the same contract which cannot or ought not to be specifically performed, the Court may direct the specific performance of the former part. In the present case, the Agreement for Sale dated 16 th February, 1990 was clearly divisible in respect of two parts, i.e. ground floor and first floor, which was already constructed, and, the construction and sale of second floor which was dependent on the necessary permissions being obtained from the Planning Authorities. The Plaintiff in performance of the obligations under the Agreement of Sale is put in possession of the ground floor and the first floor in the Sairaj 61 of 79 FA 1163 of 2015 (final).doc year 1990 itself, which is an admitted position. The obligation of the Plaintiff was to make the payment of the entire consideration for the ground floor and the first floor as per Clause 2(a) to (e) of Agreement for Sale and the obligation of Defendant was to make out marketable title free from all encumbrances and hand over the vacant and peaceful possession and obtain permission from the appropriate authority, under the Income Tax Act, 1961 and other consents and permissions. The payment of the consideration and the handing over possession of the ground floor and first floor has not been disputed. The obligations under the Agreement for Sale dated 16 th February, 1990 confined to the sale of ground floor and first floor stood complied by both the parties save and except the execution of the conveyance of the ground floor and the first floor along with the proportionate undivided share as per clause 15 of the Agreement for Sale which reads as under:-
"15. At the time of completion of sale the Vendors shall convey to the Purchasers the proportionate undivided share in the said land and the said Premises. The Conveyance shall contain appropriate covenants (which shall be covenant running with the land) as under :-
(a) The Purchasers shall always be entitled to deal with dispose of by way of sale, mortgage, transfer, lease giving on Leave and License basis or other basis the said Premises and its undivided share in the said land.
(b) Similarly, the Vendors shall also be entitled to deal with dispose of by way of sale, mortgage, transfer, lease giving on Leave and Licenses basis or other basis its undivided share in respect of the remaining portion of the said land and the remaining portion of the said Building.
(c) The Vendors shall also be entitled to deal with and dispose of the same manner various portions of the said Sairaj 62 of 79 FA 1163 of 2015 (final).doc Building to different persons and also proportionate undivided share in the said land as shall be referable to the different portions of the said Building.
86. It is not debated that the Agreement for Sale provides for conveyance of proportionate undivided share in the land and, therefore, the only obligation which now remained to be performed was the conveyance of the ground floor and the first floor along with the proportionate undivided share. The Agreement for Sale dated 16 th February, 1990 for sale of ground and first floor alongwith the proportionate undivided share in the land stood on a separate and independent footing capable of being specifically performed and would fit squarely within the defined parameters of Section 12 (4) of Specific Relief Act, 1963.
87. The grant of specific performance of part of the contract is resisted by contending that there was no pleading and no prayer seeking specific performance of part of the contract. Perusal of the prayers in the plaint would indicate that there is no specific prayer seeking part performance of the Agreement for Sale dated 16 th February, 1990. In Bachhaj Nahar vs Nilima Mandal(supra), the Hon'ble Apex Court was considering the decree where the relief of easementary right was granted in title suit without any pleading. In that context, the Hon'ble Apex Court held that the object and purpose of pleadings and issues is to ensure that litigants come to trial with all Sairaj 63 of 79 FA 1163 of 2015 (final).doc issues clearly defined and and its object is also to ensure that each side is fully alive to the questions that are likely to be raised or considered so that they may have an opportunity of placing the relevant evidence appropriate to the issues before the Court for its consideration. The proposition of law formulated by the Hon'ble Apex Court was that no relief can be granted when the Defendant had no opportunity to show that the relief proposed by the Court could not be granted.
88. In the instant case, the plaint seeks specific performance of the Agreement for Sale dated 16th February, 1990 and Supplementary Agreement dated 25th May, 1990 in respect of property described therein. The obligation of handing over possession of the ground and first floor was fulfilled by the Defendant, and what remained is the execution of Conveyance Deed of the ground and first floor alongwith proportionate undivided share of land. Being aware of the said factual position, the parties went to trial and the Defendant cannot be said to be unaware of the case they had to meet. The grant of relief of part performance would arise out of the same Agreement for Sale dated 16th February, 1990, and the non compliance of the obligations by the parties. The issues in controversy were known to the parties and evidence was led by the parties. Mr. Dwarkadas is right in relying on paragraph 15 of Bachhaj Nahar vs Nilima Mandal (supra) noting the decision of Constitution Bench of Hon'ble Apex Court setting out the Sairaj 64 of 79 FA 1163 of 2015 (final).doc relevant principle relating to circumstances in which the deficiency in or absence of pleadings could be ignored.
89. In this context, it would also be apposite to consider that the Plaintiff seeks part performance under Section 12(4) of Specific Relief Act, 1963 which would require consideration of various clauses of agreement for sale in order to ascertain whether part of contract stands on independent or separate footing so as to enable part performance. Contrast the said sub section with sub-section (3) of Section 12 which would require the party seeking specific performance to agree to payment or relinquishment of remaining part of contract. There is no quarrel with the proposition of law laid down in the decisions cited by the Defendant to contend that unless specific plea is taken and the plaint is amended, the Court cannot consider the same, however, none of the decisions are in context of plea of part performance arising under Section 12(4) of the Specific Relief Act, 1963. If the issue arose by implication and the parties were aware of the same, the absence of pleading can be ignored.
90. The pivotal defence to grant of decree of part performance is that there is no pleading and no prayer in the plaint. The answer to the said objection can be found in the decision in the case of Gopal Ramvilas Gattani vs. Sheshrao Pundlik Hirvarkar (supra). In facts of that case, similar submission was raised that unless there is pleading in Sairaj 65 of 79 FA 1163 of 2015 (final).doc context of Section 12 (3) of Specific Relief Act, 1963 ,no relief can be granted. The learned Single Judge of this Court has held that there is no necessity that the plaintiff should plead part performance of the contract and in the absence of any pleading, a decree in respect of part performance could be passed.
91. In B.Santoshamma vs D.Sarala(supra), the Hon'ble Apex Court was considering the decree of part performance in facts where the vendor had sold to the Appellant 300 square yards and thereafter sold 100 square yards to third party. The Appellant therein filed suit for specific performance of agreement for sale of 300 square yards and despite being aware of the subsequent sale did not amend the pleadings nor amended the prayers while impleading the subsequent vendee of 100 square yards. The Hon'ble Apex Court held in paragraph 87 and 88 as under:
"87. Section 12 of SRA is to be construed and interpreted in a purposive and meaningful manner to empower the Court to direct specific performance by the defaulting party, of so much of the contract, as can be performed, in a case like this. To hold otherwise would permit a party to a contract for sale of land, to deliberately frustrate the entire contract by transferring a part of suit property and creating third party interests over the same.
88. Section 12 has to be construed in a liberal, purposive manner that is fair and promotes justice. A contractee who frustrates a contract deliberately by his own wrongful acts cannot be permitted to escape scot-free."
Sairaj 66 of 79
FA 1163 of 2015 (final).doc
92. The factual position existing is though the Plaintiff has complied with its part of the obligations and is put in possession of ground and first floor, the Defendant by not executing the conveyance deed in respect of the ground and first floor alongwith proportionate undivided share in the land has defaulted in complying with its obligations. As discussed above, the contract for sale of the ground and first floor alongwith proportionate undivided share in the land stands on independent and separate footing. As per Clause 5 of the Agreement for Sale dated 16th February, 1990, the time for completion of sale as far as ground and first floor alongwith proportionate undivided share in the land is on or before 31 st May, 1990. Clause 5 sets out different timelines for completion of sale of the ground and first floor alongwith the proportionate undivided share in the land and for the second floor. Clause 6(iv), 8, 11 and 15 follows the timeline set out in Clause 5 and conjoint reading of the various clauses maket is clear that the sale had to be completed and conveyance to had to be executed by 31st May, 1990. The Defendant has clearly defaulted in complying with its obligations under the contract in so far as the execution of conveyance deed for ground and first floor and proportionate undivided share in the land is concerned. The Plaintiff has demonstrated its readiness and willingness and complied with its obligation. The issue of alleged encroachment by the Plaintiff is Sairaj 67 of 79 FA 1163 of 2015 (final).doc immaterial for considering the present issue and is subject matter of other appeals.
93. The Trial Court in paragraph 40 of the impugned judgment has considered Clause 19 of the agreement for sale dated 16 th February 1990 to deny relief of execution of conveyance in the land which is clearly erroneous.
94. It is well-settled that the exercise of jurisdiction under Specific Relief Act, 1963 is an equitable jurisdiction and under Section 20 of the unamended Specific Relief Act, 1963, the Court has the discretion to grant specific performance. In facts of present case, the Plaintiff has been put in possession of ground and first floor in the year 1990 after receipt of the equivalent sale consideration without being conferred rights of ownership by non execution of Deed of Conveyance not only of the portion in respect of which it has been put in possession but also in respect of the proportionate undivided share in the land for past about 35 years. The Defendant who has defaulted to comply with its obligations cannot be heard to raise a plea of absence of pleading or prayer. Equity demands that the Defendant be directed to comply with its part of obligation in so far as execution of deed of conveyance of ground and first floor alongwith proportionate undivided share in the land.
Sairaj 68 of 79
FA 1163 of 2015 (final).doc
95. The decision of Shardaprasad vs Sikandar (supra) arose in context of suit for specific performance, where the agreement between the parties was for sale of 4 anna share in a village together with cultivating rights in sir. The Defendant undertook to obtain sanction which was refused and thereupon he sold the property without cultivating rights in sir to 2nd and 3rd Defendant. The plaintiff sought specific performance of the agreement and prayer in the alternative was that in event the sir land with cultivating rights cannot be included in sale deed, the Defendant be directed to execute a sale deed in respect of 4 anna share with reservation of cultivating rights in sir and at Appellate Stage sought specific performance of contract excluding cultivating rights in sir. The objection raised was that this was completely new case where Plaintiff asked for a relief not raised in the trial court where the Plaintiff asked for a relief inconsistent with the relief under Section 15 of Specific Relief Act. The Hon'ble Court held that if Section 14 and 15 (pari materia with Section 12(3) and (4) of unamended Specific Relief Act, 1963) applied, the objection was well founded but dismissed the Appeal on the ground of the contract being contingent. The said decision does not assist the case of the Defendant as in that case there was no divisible contract in respect of which part performance could be granted. The Hon'ble Court held that Section 14 and 15 applied to cases where the inability to perform the Sairaj 69 of 79 FA 1163 of 2015 (final).doc whole contract was not contemplated by the contracting parties and has no application if the obstacle is known to the parties and no provision is made for the eventuality.
96. In the present case, the facts are completely different as the Agreement for Sale dated 16th February, 1990 contained an arrangement for sale of the already constructed ground and first floor alongwith proportionate undivided share in the land for which part performance can be granted and the sanction of plans for the construction of proposed second floor has not been established to have been rejected to hold that as the future event became impossible, the contract fell through.
97. As far as the construction of second floor is concerned, the Agreement between the Parties as recorded in the Agreement for Sale dated 16th February, 1990 was a contract to build as there was possibility of construction of second floor having built-up area of 5752 sq. ft. As discussed earlier, the evidence on record fails to establish that the contract for construction of second floor was void because of impossibility of performance or that it stood frustrated. The question therefore to be considered is whether the specific performance of contract to build as regards the second floor can be granted.
98. The unamended Section 14 of Specific Relief Act, 1963 provides for the contracts which are not specifically enforceable and reads as Sairaj 70 of 79 FA 1163 of 2015 (final).doc under:-
"14. Contracts not specifically enforceable.-- (1) The following contracts cannot be specifically enforced, namely:--
(a) a contract for the non-performance of which compensation in money is an adequate relief;
(b) a contract which runs into such minute or numerous details or which is so dependent on the personal qualifications or volition of the parties, or otherwise from its nature is such, that the court cannot enforce specific performance of its material terms;
(c) a contract which is in its nature determinable;
(d) a contract the performance of which involves the performance of a continuous duty which the court cannot supervise.
(2) Save as provided by the Arbitration Act, 1940 (10 of 1940), no contract to refer present or future differences to arbitration shall be specifically enforced; but if any person who has made such a contract (other than an arbitration agreement to which the provisions of the said Act apply) and has refused to perform it, sues in respect of any subject which he has contracted to refer, the existence of such contract shall bar the suit.
(3) Notwithstanding anything contained in clause (a) or clause
(c) or clause (d) of sub-section (1), the court may enforce specific performance in the following cases:--
(a) where the suit is for the enforcement of a
contract,--
(i) to execute a mortgage or furnish any other security for securing the repayment of any loan which the borrower is not willing to repay at once: Provided that where only a part of the loan has been advanced the lender is willing to advance the remaining part of the loan in terms of the contract; or
(ii) to take up and pay for any debentures of a company;
(b) where the suit is for,--
(i) the execution of a formal deed of partnership, the parties having commenced to carry on the business of the partnership; or Sairaj 71 of 79 FA 1163 of 2015 (final).doc
(ii) the purchase of a share of a partner in a firm;
(c) where the suit is for the enforcement of a contract for the construction of any building or the execution of any other work on land:
Provided that the following conditions are fulfilled, namely:--
(i) the building or other work is described in the contract in terms sufficiently precise to enable the court to determine the exact nature of the building or work;
(ii) the plaintiff has a substantial interest in the performance of the contract and the interest is of such a nature that compensation in money for non-
performance of the contract is not an adequate relief; and
(iii) the defendant has, in pursuance of the contract, obtained possession of the whole or any part of the land on which the building is to be constructed or other work is to be executed".
99. Section 14(3)(c) of Specific Relief act, 1963 permits enforcement of contract to build subject to fulfillment of conditions set out in the proviso thereto. It is only where the work of construction is described in sufficiently precise terms in the contract which enables the Court to determine the exact nature of work that the contract can be enforced.
100. In Sushil Kumar Agarwal v. Meenakshi Sadhu (supra), the Hon'ble Apex Court was considering the issue of specific performance of development agreement filed by the Developer against the owner. The Hon'ble Apex Court considered the provisions of Section 14(3) (c)
(iii) of Specific Relief Act, 1963 and examined the clauses in the agreement to ascertain whether the scope of work is sufficiently Sairaj 72 of 79 FA 1163 of 2015 (final).doc defined. In that case, Clause 8 provided for building to be constructed in accordance with approved plans and built with first class materials with wooden doors, mosaic floor, basin and lavatories, tap water arrangement, electric points, finished distemper and bathroom fittings of glazed tile upto 6" height and lift. Clause 13 provided that the contractor would construct a building consisting of residential apartments of various sizes and denominations in the said building in accordance with the plans sanctioned by the Calcutta Municipal Corporation and the owner shall convey the proportionate share in the land to the respective buyers. Clause 22 provided for refund if for any reason the building cannot be constructed. Clause 20 provided that the owner's apartments shall be constructed and be made in 'similar condition' as that of the contractor with water connection, sewerage, electric wiring except special fittings.
101. The Hon'ble Apex Court held in paragraph 30 as under:
"30. Use of such vague terms in the agreement such as 'first class materials', residential apartment of various sizes and denomination, etc, similar condition and special fittings while discussing the scope of work clearly shows that the exact extent of work to be carried out by the developer and the obligations of the parties, have not been clearly brought out. The parties have not clearly defined interalia, the nature of material to be used, the requirements of quality, structure of the building, sizes of flats and obligations of the owner after the plan is sanctioned.....The agreement between the parties is vague."
Sairaj 73 of 79
FA 1163 of 2015 (final).doc
102. In the instant case, for the purpose of construction of second floor, the un-utilised FSI as well as the FSI which is available in respect of setback area was to be utilised for construction of second floor. DW- 1 has stated that 9000 square feet FSI was available, which evidence was led in the year 2014. Clause 2 of the contract which is the consideration clause provides for part payment to be made qua the second floor upon the approval of the plans of the second floor, as shown in the plans annexed, by the BMC and other competent authority.
103. The Agreement for sale dated 16th February, 1990 makes reference to the Plans which were annexed to the Agreement. There is a considerable debate about the correct plans annexed to the Agreement. Exhibit D-2 to D-4 which according to the Plaintiffs were the Plans annexed to the original Agreement were not produced with the plaint or during evidence of PW-1, but were produced upon being called upon during the cross-examination. PW-1 has admitted that he was not present when the plans were given and thus cannot depose about the authenticity of the plans. The plans have been signed by only two Parties whereby the Agreement for Sale has been signed by four parties. The objection of Ms. Sadh is well founded that Exhibit D-2 shows the area of 459 sq. ft., which was sold on 2 nd December, 1991 subsequent to the execution of the main Agreement and there is no Sairaj 74 of 79 FA 1163 of 2015 (final).doc material demonstrated by Mr. Dwarkadas to refute the same. The Defendant has produced the counter plans at Exhibit D-5 and D-6, however, the same refers to the ground floor plan and first floor plan and there is no plan of second floor. The Agreement for Sale mentions about the area to be sold being marked in the annexed plan in red colour boundary line. The plans produced by Defendant do not show the red colour boundary line. In the absence of any conclusive evidence to establish that these plans were part of the Agreement for Sale of 16th February, 1990, it is not possible to accept the rival plans produced for the purpose of considering the exact nature of work which was agreed to be carried out for construction of second floor.
104. On the basis of evidence, the rival plans produced cannot be accepted to ascertain the dimensions of the proposed second floor. That leaves only the built up area of proposed second floor which is mentioned in the Agreement for Sale dated 16 th February, 1990, which taken by itself cannot sufficiently define the nature of construction. In the written submissions, the contention of Plaintiff is that admittedly the FSI to construct the second floor has not yet been received. That being the accepted position, there is no certainty about the availability of FSI for construction of the second floor. Apart from the super built up area of the second floor mentioned in the agreement, there are no other details of the proposed construction of the second floor. On Sairaj 75 of 79 FA 1163 of 2015 (final).doc record there is no floor specifications, structural components or construction material details, no layout plan/floor plan, building specifications or the plans submitted to the Corporation for its approval. The provisions of Section 14(3) (c) carves out an exception where the building or the work is described in the contract in terms sufficiently precise to the Court to enable the exact nature of the building or work. It may have been a slightly better position if the plans were already sanctioned by the Corporation and placed on record.
105. From the terms of the Agreement for Sale dated 16th February, 1990, the scope of work cannot be determined. Based only on the super built up area mentioned in the Agreement, the Plaintiff seeks specific performance of contract to build the second floor which is unenforceable in absence of precise description about the work of construction.
CONCLUSION:
106. In light of the above discussion, the following is the summation of the findings
(a) The Supplementary Agreement dated 25th May 1990 having been executed by Mr. Samir Shah without any valid authority is not legally binding on the Defendant and is unenforceable. Consequently, Clause (6) of the Supplementary Agreement cannot be enforced in favour of the Plaintiff.
Sairaj 76 of 79
FA 1163 of 2015 (final).doc
(b) In any event, the area kept vacant under order of Court
by way of interim relief cannot be decreed by holding the same to be mutually convenient agreement.
(c) Vide Agreement for Sale dated 16th February 1990, the parties had agreed for sale of ground and first floor and possibility of proposed second floor along with proportionate undivided share in land and there is no ambiguity as far as area of proportionate undivided share is concerned by reason of area being mentioned as super built up area. As the Plaintiff is put in possession of ground plus first floor, the area can be calculated accordingly. In the Written Statement, there are admissions to help decide the ratio of carpet area to super built up area.
(d) Clause 19 of the Agreement for Sale refers to form of transfer of proportionate undivided share in land and does not impede conveyance.
(e) The Agreement for Sale dated 16th February 1990, in so far as construction of second floor is concerned, was contingent contract. The Defendant has failed to prove that the contract is rendered void by impossibility of performance under Section 32 of the Indian Contract Act, 1872.
(f) In absence of total prohibition on vertical expansion of the existing building, to establish the frustration of contract, the burden was upon the Defendant to establish that the vertical expansion was possible only by putting external column in marginal open spaces. The evidence on record establishes that the Defendant has failed to discharge the burden as DW-1 Sairaj 77 of 79 FA 1163 of 2015 (final).doc has merely produced the Government directives and circulars without leading cogent evidence.
(g) The Plaintiff has been put in possession of ground and first floor in the year 1990 without being conferred with ownership rights by reason of non execution of deed of conveyance. The agreement as regards sale of ground and first floor is divisible contract and under Section 12(4) of the Specific Relief Act, 1963 can be directed to be specifically performed. The prayers seek specific performance of the agreement and part performance can be directed as the issue arose out of implication and deficiency of pleading can be ignored.
(h) Based only on super built up area of proposed second floor, the nature of contract is not capable of precise determination under Section 14(3)(c) of the Specific Relief Act, 1963 and the contract to build second floor is unenforceable.
107. In view of the above, following order is passed :
-ORDER-
(a) First Appeal No. 341 of 2019 is allowed. The finding of the Trial Court on issue No.1 of the impugned judgment dated 9th July 2015 about validity of Supplementary Agreement dated 25th May 1990 is set aside. The Issue No.1 stands answered in the negative.
(b) First Appeal No. 1163 of 2015 is partly allowed.
(c) The Defendant is directed to execute Deed of
Sairaj 78 of 79
FA 1163 of 2015 (final).doc
Conveyance in respect of ground plus first floor along with proportionate undivided share of land within period of two months from date of uploading of this order on the official website.
(d) Clause (2) of the impugned judgment dated 9 th July 2015 is undisturbed.
108. In view of the disposal of First Appeals, nothing survives for consideration in the pending Interim Applications and the same stand disposed of.
[Sharmila U. Deshmukh, J.]
109. At this stage, request is made by both the parties for stay of this judgment and for continuation of the interim relief for a period of six weeks. The judgment is stayed for period of six weeks. The interim relief operating since 9th October 2015 is continued for a further period of six weeks.
[Sharmila U. Deshmukh, J.]
Sairaj 79 of 79
Signed by: Sachin R. Patil
Designation: PS To Honourable Judge
Date: 07/08/2025 20:16:15