Supreme Court of India
Jugraj Singh And Another vs Labh Singh And Others on 28 November, 1994
Equivalent citations: 1995 AIR 945, 1995 SCC (2) 31, AIR 1995 SUPREME COURT 945, 1995 AIR SCW 901, 1995 (2) SCC 31, (1995) 3 ANDH LT 42, (1994) 3 CURCC 768, 1995 HRR 263, (1995) 1 LANDLR 551, (1995) 3 PUN LR 706, (1995) 1 CIVILCOURTC 199, (1996) 1 LJR 384, (1995) 1 RENTLR 368
Author: K. Ramaswamy
Bench: K. Ramaswamy, N Venkatachala
PETITIONER: JUGRAJ SINGH AND ANOTHER Vs. RESPONDENT: LABH SINGH AND OTHERS DATE OF JUDGMENT28/11/1994 BENCH: RAMASWAMY, K. BENCH: RAMASWAMY, K. VENKATACHALA N. (J) CITATION: 1995 AIR 945 1995 SCC (2) 31 1994 SCALE (5)286 ACT: HEADNOTE: JUDGMENT:
ORDER
1.The petitioners are defendants 2 and 3. The first defendant, Jasbir Singh, had executed an agreement of sale dated 30-8-1984 in favour of the plaintiffs Labh Singh and his brother Surinder Singh. The petitioners had an agreement of sale on 4-1-1985. The plaintiffs filed the suit against Jasbir Singh, the first defendant. All the courts have concurrently found that the petitioners/defendants 2 and 3 are not bona fide purchasers for value without notice of the prior agreement dated 30-8- 1984 and accordingly, decreed the suit. Thus, this SLP.
2.It is contended for the petitioners that the trial court having found the petitioners to be necessary parties was not right in negativing the plea of the petitioners that Labh Singh, plaintiff, was not ready and willing to perform his part of the contract and that the High Court equally committed an error of law in rejecting that plea. We find no force in the contention.
+ From the Judgment and Order dated 31-5-1994 of the Punjab and Haryana High Court in Regular Second A. No. 2069 of 1990 32
3.Section 16(c) of the Specific Relief Act, 1963 provides that the plaintiff must plead and prove that he has always been ready and willing to perform his part of the essential terms of the contract. The continuous readiness and willingness at all stages from the date of the agreement till the date of the hearing of the suit need to be proved. The substance of the matter and surrounding circumstances and the conduct of the plaintiff must be taken into consideration in adjudging readiness and willingness to perform the plaintiff's part of the contract.
4.The Privy Council in Ardeshir H. Mama v. Flora Sasson1 has held that in a suit for specific performance the averment of readiness and willingness on plaintiff's part up to the date of the decree is necessary.
5.This Court in Gomathinayagam Pillai v. Palaniswami Nadar2 quoting with approval A rdeshir case 1 had held as follows:
"But the respondent has claimed a decree for specific performance and it is for him to establish that he was, since the date of the contract, continuously ready and willing to perform his part of the contract. If he fails to do so, his claim for specific performance must fail."
That plea is specifically available to the vendor/defendant. It is personal to him. The subsequent purchasers have got only the right to defend their purchase on the premise that they have no prior knowledge of the agreement of sale with the plaintiff. They are bona fide purchasers for valuable consideration. Though they are necessary parties to the suit, since any decree obtained by the plaintiff would be binding on the subsequent purchasers, the plea that the plaintiff must always be ready and willing to perform his part of the contract must be available only to the vendor or his legal representatives, but not to the subsequent purchasers. The High Court, therefore, was right in rejecting the petitioners' contention and rightly did not accept the plea. We do not find any ground warranting interference.
6. The SLP is accordingly dismissed.
34