Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 3, Cited by 7]

Punjab-Haryana High Court

Hukma And Ors. vs Manga And Ors. on 5 February, 2003

Equivalent citations: AIR2003P&H287, (2003)135PLR753

JUDGMENT
 

N.K. Sodhi, J.
 

1. Plaintiffs have filed this second appeal against the decree dated 26-7-1980 passed by the Additional District Judge, Jind whereby the appeal filed by the defendants was allowed and the judgment and decree dated 18-8-1979 passed by the trial Court set aside. Facts giving rise to this appeal lie in a narrow compass and they are as under :

The appellants filed a suit for possession claiming to have become owners of the land in dispute through a decree in a pre-emption suit. The land had been mutated in their favour as per mutation No. 564 dated 27-9-1997. They alleged that the defendants had taken forcible possession of the land on 1-10-1977 and, therefore, they prayed for a decree for possession. In the written statement filed by the defendants-respondents, the averments made in the plaint were controverted. The defendants pleaded that the plaintiffs had entered into an agreement to sell the land to them for a sum of Rs. 13,000/- and executed an agreement to sell dated 18-4-1970 and 10-8-1970 and that on part payment of Rs. 7100/- as the sale price the defendants were put in possession. It was also pleaded that the plaintiffs did not execute the sale deed because they failed to obtain permission of the Court to sell the share of the minors. Pleadings of the parties gave rise to the following issues :
1. Whether the plaintiffs are owners of the land in dispute? OPP
2. Whether plaintiffs are estopped by their own act and conduct? OPD
3. Whether the suit is not maintainable in the present form? OPD
4. Whether the suit has not been properly valued for the purposes of court-fee and jurisdiction? OPD
5. Whether the plaintiffs entered into an agreement to sell the land in dispute to the defendants and delivered the possession of the same on receipt of Rs. 7100/-? If is its effect? OPD
6. Relief.

2. The trial Court decided issue No. 1 in favour of the plaintiffs and held that they were owners of the land in dispute. Issues No. 2 and 3 were decided against the defendants and issue No. 5 was decided in favour of the defendants. On issue No. 4 it was held that the correct court-fee payable was Rs. 16/- whereas the plaintiffs had paid only a sum of Rs. 6/-, According to the trial Court there was a deficiency of Rs. 10/- and the plaintiffs were given time to make good the deficiency within a week, failing which, the suit would stand dismissed, In view of these findings the suit of the plaintiffs was decreed on 18-8-1979. The plaintiffs did not make up the deficiency in the Court-fee within the time prescribed by the trial Court. They filed an application for extension of time under Section 149 read with Section 148 of the Code of Civil Procedure (for short the Code). It was pleaded by them that at the time of the pronouncement of the judgment they were not told that the deficiency had to be made up and that it was only on receipt of a certified copy of the judgment and decree that they came to know that there was a deficiency in the payment of court-fee and that they were required to make up the same. It was pleaded that by the time the certified copies were made available, the time granted by the Court for making up the deficiency had already expired. The application was opposed by the defendants-respondents who pleaded that since the deficiency was not made good within the prescribed time, the suit stood dismissed and, therefore, the Court could not extent the time. On a consideration of the submissions made by the parties, the trial Court came to the conclusion that the request made by the applicants was genuine and, therefore, while exercising the powers under Section 148 of the Code the time was extended and the prayer made in the application allowed by order dated 24-12-1979. Feeling aggrieved by the judgment and decree dated 18-8-1979 and also by the order dated 14-12-1979 granting extension in time to deposit the deficient court-fee, the defendants preferred an appeal in the Court of Additional District Judge, Jind. The lower Appellate Court affirmed the findings of the trial Court on issues No. 1 and 5 and it was held that the plaintiffs were the owners of the land in dispute and that the defendants had been put in possession thereof under the agreement to sell. Findings on issues Nos. 2 and 3 were reversed and it was held that since the plaintiffs failed to take permission to sell the share of the minors they were estopped from bringing the suit and that the same was not maintainable. The lower Appellate Court also found that the trial Court was not right in allowing extension of time to the plaintiffs to make up the deficiency in Court fee. In view of these findings the appeal was allowed and the judgment and decree of the trial Court set aside. Hence this appeal.

3. I have heard counsel for the parties and perused the judgments of the Courts below. Both the Courts have recorded a concurrent finding that the plaintiffs are the owners of the land in dispute and that the defendants had been put in possession thereof in pursuance to the agreement to sell dated 18-4-1970. These findings have not been challenged before me. What was contended by the learned counsel for the plaintiffs-appellants is that since the sale had not been completed and the plaintiffs have been found to be the owners of the land in dispute they are entitled to a decree for possession. It was also urged that the plea of part performance was not available to the defendants as a defence in the circumstances of the present case. I find merit in these contentions, Plaintiffs are the owners of the land in dispute and they have not executed any sale deed in favour of the defendants. They have claimed possession on the basis of their title and the defendants could defeat that claim only if they establish their defence of part performance under Section 53A of the Transfer of Property Act. The fact that the plaintiffs failed to seek permission of the Court to sell the land of the minors is of no consequence. The defendants could succeed in their defence of part performance only if the following conditions were satisfied :

(1) that the transferor had contracted to transfer for consideration any immoveable property by writing signed by him or on his behalf from which the terms necessary to constitute the transfer could be ascertained with reasonable certainty.
(2) that the transferee had in part performance of the contract, taken possession of the property or any part thereof, or the transferee, being already in possession continues in possession in part performance of the contract;
(3) that the transferee had done some act in furtherance of the contract; and (4) that the transferee had performed or was willing to perform his part of the contract.

4. If these conditions had been satisfied then notwithstanding the fact that the sale deed had not been executed and the transfer nor completed in the manner prescribed by law the transferor or any person claiming under him is debarred from enforcing against the transferee any right in respect of the property of which the transferee has taken or continued in possession. In the case before us, there is a contract to transfer the property in favour of the defendants which is in writing from which the terms necessary to constitute the transfer can be ascertained. In part performance of the contract the defendants were put in possession who paid a sum of Rs. 7100/-. The first three conditions referred to above stood satisfied but not the fourth one. The defendants have no where pleaded that they had or were willing to perform their part of the contract. It was necessary for them to take such a plea in the written statement and then establish the same by leading evidence. No such plea had been taken by them. It is, thus, clear that they were not ready and willing to perform their part of the contract. In this view of the matter, the defence of part performance was not available to them and the lower appellate Court was in error in upholding this plea. I have, therefore, no hesitation in holding that the findings of the lower appellate Court on issues Nos. 2 and 3 are erroneous and these are reversed and it is held that the suit for possession was maintainable and that the plaintiffs were not estopped from filing the same.

5. Let me now examine whether the trial Court was justified in granting extension in time to the plaintiffs to make up the deficiency in court fee. As already observed above, the trial Court found that the court fee payable was Rs. 16/- whereas only Rs. 6/- had been paid. While decreeing the suit the plaintiffs were required to make up the deficiency within a week which they failed to do so. On an application filed by them the trial Court found that the request made by them was genuine inasmuch as they were not informed at the time of pronouncement of the judgment that Court fee had to be paid which fact they learnt only on receipt of a certified copy of the judgment and decree. In view of these findings the application for extension of time was allowed and the plaintiffs were permitted to make up the deficiency. The lower appellate Court reversed this finding upholding the plea of the defendants that the Court had become functus officio because an application for extension was moved after the expiry of the period originally granted by the Court to make up the deficiency. This finding of the lower appellate Court is erroneous and cannot be sustained. A bare reading of Section 148 of the Code makes it clear that where any period is fixed or granted by the Court for doing any act the Court can in its discretion enlarge that period from time to time even though the period originally fixed or granted may have expired. Section 149 of the Code provides that where the whole or any part of the fee prescribed has not been paid the Court can in its discretion at any stage allow the person by whom such fee is payable to pay the whole or part of such Court fee and upon such payment the document in respect of which such fee is payable shall have the same force and effect as if such fee had been paid in the first instance. A reading of both these provisions together leaves no room for doubt that the Court was not powerless to enlarge time for making up the deficiency in the payment of court fee even though the period originally fixed by the Court had expired. The view that since the time originally fixed by the Court had expired it had no power to enlarge time was not accepted by their Lordships of the Supreme Court in Mahanth Ram Das v. Ganga, Das AIR 1961 SC 882 and while reversing the judgment of the High Court their Lordships observed that Section 148 of the Code in terms allows extension of time even though the original period had expired and Section 149 is equally liberal. In this view of the matter, the lower appellate Court was in error in holding that the time could not be extended. It has not been found that there was no justification in extending the time. I have, therefore, no hesitation in reversing this finding as well.

6. In the result, the appeal is allowed, judgment and decree of the lower appellate Court set aside and the suit of the plain tiffs-appellants decreed leaving the parties to bear their own costs.