Delhi High Court
Tahaljeet vs Jagdish Kumar on 27 November, 2019
Author: Yogesh Khanna
Bench: Yogesh Khanna
$~
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Reserved on: 07th November, 2019
Decided on : 27th November, 2019
+ RFA 92/2018 and CM APPL No.3362/2018
TAHALJEET ..... Appellant
Through : Mr.Sunil Choudhary, Advocate
versus
JAGDISH KUMAR ..... Respondent
Through : Mr.Baljeet Singh, Advocate with
respondent in person.
CORAM:
HON'BLE MR. JUSTICE YOGESH KHANNA
YOGESH KHANNA, J.
1. This appeal is preferred by the appellant/plaintiff against the judgment and decree dated 23.09.2017 passed by the learned Additional District Judge-03/Central District, Tis Hazari Courts, Delhi (hereinafter referred as the learned 'Trial Court‟) in CS No.28/2016 (New No.611137/2016) whereby the suit of the appellant for specific performance in respect of flat No.E-293, Pocket No.3, Bindapur, New Delhi (hereinafter referred as the „subject flat‟) and alternatively for recovery of Rs.5.00 Lacs was dismissed post trial.
2. This Court has issued limited notice in this appeal only qua refund of earnest money per order dated 29.01.2018.
3. The brief facts culminated into filing of this appeal are the respondent herein had allegedly entered into an agreement vide Bayana Receipt dated 26.03.2007 to sell the subject flat owned by him to the RFA No.92/2018 Page 1 of 12 appellant herein for a total sale consideration of Rs.5.00 lacs. The earnest money of Rs.2.50 lacs in cash was paid on the same day by appellant to respondent. On 25.07.2007 the appellant had requested the respondent to accept the balance sale consideration and finalise the deal but the respondent refused to do so, probably, on account of price escalation; on 27.07.2007 the appellant got issued a legal notice dated 26.07.2007 upon respondent through registered post and UPC; on 23.08.2007 appellant again approached the respondent for completing the deal and to pay balance amount but to no avail; on 31.08.2007 the appellant filed this suit against respondent for specific performance and permanent injunction with an alternate relief of recovery of Rs.5.00 lacs i.e. double the amount of earnest money; and vide the impugned judgment dated 23.09.2017 the suit of appellant came to be dismissed by the learned Trial Court.
4. The appellant though does not challenge the finding qua the suit for specific performance being not maintainable, but is aggrieved of the denial of relief of recovery of Rs.5.00 lacs, despite a Bayana receipt dated 26.03.2007 Ex.PW1/1 being proved by him to have been executed by the defendant/respondent herein. The reason for not accepting such Bayana receipt to be a valid receipt is given in the impugned judgment:-
"19 Having considered the evidence ofPW-1, it is evident that plaintiff is relying upon receipt cum agreement dated 26.03.2007 Ex.PW1/1 for proving his case. PW-2 Satish, PW-3 Charanjeet Sharma and PW-4 Savita Sharma. All these witnesses have also testified regarding entering into an agreement cum receipt dated 26.03.2007 between plaintiff and defendant. Defendant, however, in his written statement as well as in evidence has denied entering into any such agreement with plaintiff. Defendant has alleged that signatures on such receipt Ex.PWl/1 are forged. It is in this factual controversy, plaintiff has examined one expert of CFSL who has given report regarding disputed signatures and thumb impression on receipt cum agreement Ex.PWl/1. Predecessor of this court vide order dated 01.02.2010 had permitted the plaintiff to sent disputed signatures and thumb impression on Ex.PW1/1 to expert CFSL for getting it compared from admitted signatures and thumb impression of defendant. Admitted signatures RFA No.92/2018 Page 2 of 12 and thumb impression of defendant were taken in the court and were sent to the CFSL for its comparison with disputed signatures and thumb impression on receipt EX.PWI/1.
20 It is matter of record that finally expert has given report. In order to prove such report plaintiff has later examined PW-5, Sh.A. D Shah, Sr. Scientific Officer from CFSL. PW-5 testifies the letter forwarded to the court with report bears his signatures which is Ex.PW5/1 Annexure / Ex.PW5/2. PW-5 further refers to the report regarding handwriting given by the expert wherein it is opined by the expert that no fundamental differences and natural variations were found in both the sets of dispute as well as admitted signatures. Experts has further opined that cumulative consideration of all the points as enumerated in the report indicate that there was similarity between disputed and admitted signatures. This report is Ex.PW5/3. PW-5 similarly refers to report of an expert regarding thumb impression which is Ex.PW5/4. In this report also the expert has opined that common characteristic and ridges were matched in disputed as well as specimen thumb impression prints. As such the report of expert has opined that the signatures and the thumb impression on the receipt Ex.PW1/1 are of defendant.
21 The plaintiff, therefore, has heavily relied upon the evidence and the expert report Ex.PW5/3 and PW5/4. PW-5 was duly cross examined. During the cross examination PW-5 was admitted that report Ex.PW5/3 and PW5/4 are not prepared by him. He has further testified that he was not present at the time when such reports were prepared. PW-5 has gone to the extent on saying that he do not know the contents of the documents. PW-5 further says that disputed and admitted signatures were received by Sh. N. K. Aggarwal.
22 Having considered the evidence of PW-1 to PW-4 along with PW-5 while one cannot dispute that from the expert opinion of CFSL on handwriting and thumb impression it has come on the record that signatures and the thumb impression on receipt Ex.PWl/l are of defendant. Evidence of PW-5, though can be discarded on the ground that his evidence has not properly proved the report of expert. PW-5 himself has not prepared that report. However, since report of expert of CFSL is on record, cognizance of it can be taken. It such report is still taken into consideration, it only establish that receipt Ex.PWl/l bears signatures of Defendant. Here, I may observe that the opinion of an expert is only corroborative nature of evidence and not the conclusive evidence specifically when PW-5 is not the one who has prepared such report. PW-5 has clearly admitted in his cross examination that he was neither present nor has prepared the report Ex.PW5/3 and PW5/4. Having so stated even if I may hold that such agreement Ex.PWl/l as relied upon by the plaintiff was signed by the defendant, that by itself is not sufficient for proving this issue regarding grant of specific performance.
26. If we go through the cross examination of PW1 he on this aspect has specifically admitted in his cross-examination recorded on 06.12.2008 that he paid Rs. 2,50,000/-to defendant after taking loan from State Bank of Patiala in Feb. 2007. PW-1has admitted that he has not filed any document regarding taking of such loan from bank. PW-1 further testifies in cross-examination that he had also taken a loan of Rs. 2,90,000/-and had taken Rs.1,50,000/-from one Sunil Verma who is RFA No.92/2018 Page 3 of 12 financier in the area and remaining Rs. 1,00,000/-was paid by himself. Again even in this regard also PW-1 has admitted in his cross- examination that he has not so mentioned in the plaint that he had taken a loan of Rs. 1,50,000/-from financier Sunil Verma. Such aspect of the plaintiffs case, certainly create doubt as to the veracity of claim regarding payment of Rs. 2,50,000/-in cash to defendant.
30 In this case, as noted above the only evidence regarding claim of specific performance is receipt Ex.PWl/1 which is otherwise surrounded with doubtful circumstances. If we further appreciate the evidence of plaintiff PW-1,it would be evident from examination in chief ofPW-1 that on the alleged date of examination of agreement cum receipt dated 26.03.2007, plaintiff was not in a position to sell the flat in question nor was owner of the property / Flat No.E-293,Pocket - 3 Binda Pur, New Delhi. It has come in the evidence that only plaintiff was allotted such flat by the DDA. In this regard, in the affidavit of evidence ofPW-1. No evidence has been led as to whether such flat was actually allotted or not. No documentary evidence has been given regarding issuance of any such allotment letter from DDA. In the absence of any such evidence, it can be stated that there is nothing on the record establishing that defendant was the owner and capable of transferring such property/flat to plaintiff. It is basic requirement of law for proof in a suit for specific performance is that one who is the owner of an immovable property can sell the same. As such in a suit for specific performance, the requirement of establishing ownership of seller even by preponderance of probabilities is necessary. In this case, according to plaintiffs case, defendant was allotted flat in question. However, it is stated in the evidence ofPW-1 that possession of that flat was not yet handed over to defendant. In such circumstance when there is no evidence of allotment and admittedly possession was also not with defendant ,I find that alleged agreement regarding flat was not recognized and sustainable in law.
31 Another-important aspect of the matter to be noted here is that defendant has taken the defence in the written statement that in fact he has applied for allotment of flat to DDA under a scheme for allotment of residential house to Punjabi migrants. Defendants at that time was residing in Government Tent, Peera Gari and thereafter he was allotted flat in the Peera Gari area itself at that time. Defendant has pleaded and testified in his evidence that mother of the plaintiff Smt. Krishna had come in contact with him in year 2003. Defendant has further admitted that he had entered into an agreement to sell with mother of plaintiff on 08.08.2003 under which defendant admitted to have received sum of Rs. 30,000 from mother of the plaintiff. Defendant further stated in the written statement as well as in his evidence that such deal, could not be materialized and he returned the amount of Rs. 30,000/-by cheque and it was further agreed between them that defendant will payRs.10,000/-to mother of plaintiff as and when the allotment of the flat will be given to defendant.
32 Regarding these facts as come in the evidenceof DW¬1,Plaintiff PW-1has admitted in his cross examination all these facts. He has admitted that his mother had entered into an agreement with defendant only on the basis of a slip given by the SDM to the defendant. PW-1 further admitted that mother of the plaintiff had paid Rs.30,000/¬under such agreement. PW-1 further admits that such agreement, however, RFA No.92/2018 Page 4 of 12 could not materialize and defendant had returned Rs.30,000/-. All these facts also to my mind clearly create doubt as to the veracity of plaintiffs case for his claim of relief of specific performance. Plaintiff very conveniently with held all these facts in his plaint and only admitted in his cross examination. This certainly establish that entire case/ version of plaintiff is not worthy of reliance for relief as sought. Thus, for the reasons discussed above, I find that plaintiff is not entitled for equitable relief of specific performance in such facts and circumstances. Issue therefore, decided against plaintiff."
5. A bare perusal of the impugned judgment would reveal the learned Trial Court raised concerns qua a) the veracity of the Bayana receipt Ex.PW1/1 on the ground Mr.N.K.Aggarwal from CFSL, who received the signatures and thumb impression of the respondent were never examined.
However, the learned Trial Court ignored the deposition of PW5 Mr.A.D.Shah, Sr Scientific Officer, CFSL who deposed Mr.Aggarwal had since retired and rather PW5 identified signatures of Mr.Aggarwal on the reports to prove the same. The respondent did not put forth any evidence to show Mr.Aggarwal was still in service or was available without inconvenience etc. More so, such reports were prepared in the usual course of official business by a government servant and there was no need to unnecessarily raise an eye-brow on veracity of Ex.PW1/1. Nevertheless, the learned Trial Court accepted the signatures and thumb impression on Ex.PW1/1 to be of the defendant/respondent herein;
b) the learned Trial Court held the appellant could not disclose the source of payment of Rs.2.50 lacs to respondent and consequently the execution of receipt Ex.PW1/1 by the respondent; and c) an agreement to sell of a flat, the possession of which, admittedly was not with the respondent, is a void agreement.
Admittedly, no sale deed was ever executed between the parties and it was merely on receipt of allotment of subject property by the DDA RFA No.92/2018 Page 5 of 12 to the respondent, an agreement/bayana receipt was entered into between the parties, I see no illegality in the same. Section 17, 48 & 49 of the Indian Registration Act would not be attracted in this case, since it is only an agreement and not sale. More so, a roving enquiry into the funds of the appellant was not at all necessary in view of the payment being only of 2.50 lacs. People do enter into cash transactions, even today.
6. Let me now examine the evidence of the appellant / plaintiff led by him before the learned Trial Court. The appellant examined himself as PW1 and proved his affidavit Ex.PW1/A, saying the appellant and the respondent had entered into an agreement on 26.03.2007 in respect of purchase of subject flat for Rs.5.00 lac, out of which Rs.2.50 lacs in cash was paid to respondent as earnest money and balance was payable at the time of handing over of the possession, which was to be given as soon as the possession is received from the DDA. He also deposed on 25.07.2007 when the appellant had contacted the respondent for paying the balance amount, the respondent refused from selling the subject property as the prices had gone up. Thereafter, a legal notice dated 26.07.2007 Ex.PW1/2 was sent by the registered post and UPC since the respondent had failed to conclude the transaction; later the suit was filed. The agreement / Bayana receipt was proved as Ex.PW1/1; legal notice as Ex.PW1/2; original postal receipts, UPC and AD card as Ex.PW1/3 to Ex.PW1/5; reply to legal notice as Ex.PW1/6; copy of the police report dated 30.08.2007 to the SHO concerned by the appellant as Ex.PW1/7.
During his cross examination, the appellant admitted of an earlier transaction entered into on 08.08.2003 between his mother and the respondent for a sum of Rs.30,000/- which admittedly could not RFA No.92/2018 Page 6 of 12 materialise and the cash paid by his mother was ultimately returned by the respondent vide a demand draft dated 18.07.2005. He denied of any collusion with his mother or he allegedly forged Bayana receipt Ex.PW1/1. He rather deposed Bayana receipt Ex.PW1/1 was executed at the residence of one Charanjeet Sharma and was got typed from Narela and that his mother was not present at the time of execution of such Bayana receipt Ex.PW1/1 or at the time of payment of Rs.2.50 lacs; PW1 denied he ever manipulated signatures of the respondent on the Bayana receipt Ex.PW1/1.
7. PW2 Satish Kumar filed his affidavit Ex.PW2/A and deposed in the lines of the appellant. In the cross examination he admitted an agreement was executed at the residence of Kale @ Charanjeet Sharma and besides him one Savita Sharma was also present. The receipt was got typed from the market. He identified his signatures on Bayana receipt Ex.PW1/1 and deposed appellant paid Rs.2.50 lacs in cash to the respondent at the said spot.
8. Similarly, Charanjeet Sharma appeared as PW3 and exhibited his evidentiary affidavit as Ex.PW3/A and supported the appellant herein. In his cross examination he deposed Smt.Savita Sharma, Satish Kumar, the appellant and the respondent, all were present at his house when the agreement was executed in Hindi language and Rs.2.50 lacs were paid to the respondent with a promise the balance payment shall be paid at the time of taking over of the possession of the flat. He even gave the denomination of the currency as of Rs.500 and Rs.1000 notes.
RFA No.92/2018 Page 7 of 129. Smt.Savita Sharma-PW4 also proved her affidavit as Ex.PW4/A and deposed in line with other witnesses saying Ex.PW1/1 was executed at the place of Shri Charanjeet Sharma. She also admitted contents of document Ex.PW4/A-D1.
10. PW5 Sh.A.D.Shah, Sr Scientific Officer, Grade-I, CFSL proved report Ex.PW5/1; its annexure as Ex.PW5/2; report of Mr.N.K. Aggarwal as Ex.PW5/3; forwarding letter as Ex.PW5/4. He examined thumb impression and came to the conclusion the receipt Ex.PW1/1 bear thumb impression of respondent. The signatures were examined by Mr.N.K. Aggarwal, who had since retired. His report was also proved by PW5 who identified the signatures of Sh. N.K. Aggarwal. He denied finger prints photographs Ex.PW5/2 were of a different person or the reports are false.
11. The respondent / defendant examined himself as DW1 and filed his affidavit Ex.DW1/A. He deposed qua the transaction dated 08.08.2003 of Rs.30,000/- and stated it was closed in the year 2005 itself. He deposed Bayana receipt Ex.PW1/1 is forged by the appellant with the help of his mother. He deposed that since the mother of the appellant was holding his earlier agreement dated 08.08.2003, duly signed by the respondent, so the appellant forged his signatures from such document in active connivance with certain mafia property dealers and land grabbers. In his cross examination he strangely denied document Ex.PW4/A-D1 despite being put by him to PW4 during her cross examination. Thus rather confirms the conduct of defendant being deceptive. There is no material dis-similarity between Bayana receipts Ex.PW1/1 and Ex.PW4/A-D1.
RFA No.92/2018 Page 8 of 1212. The case of the respondent was he had never executed any Bayana receipt Ex.PW1/1 and his signatures and thumb impression thereon were forged. It was further his case the appellant had a retained copy of his earlier agreement dated 08.08.2013 entered into with his mother and the appellant must have copied his signatures and put thumb impression of someone else on Ex.PW1/1, which plea was proved to be a false plea vide CFSL reports. PW5 proved the thumb impression and hand writing on Bayana receipt Ex.PW1/1 was of none else than of the respondent herein.
13. Thus, the following facts stood proved a) the appellant entered into an agreement with the respondent on 26.03.2007 vide Bayana receipt Ex.PW1/1; b) he paid cash of Rs.2.50 lacs in the presence of PW2 to PW4; c) the stand of respondent that his signatures on Ex.PW1/1 are forged stood falsified by reports of CFSL and d) he himself put document Ex.PW4/A-D1 to PW4 but later denied such document. Thus, the reasoning recorded by the learned Trial Court in dismissing the suit is nothing but perverse. The disclosure about earlier agreement dated 08.08.2003 was never relevant since it does not relate to the subject transaction and was not between the same parties.
14. Let me now examine the entitlement of appellant to seek recovery of Rs.5.00 lacs from the respondent.
15. There is no dispute the appellant is claiming an amount equivalent to double of the earnest money of Rs.2.50 lacs paid in relation to purchase of subject flat, which transaction could not materialise.
RFA No.92/2018 Page 9 of 12Admittedly there was no agreement to return double the amount of earnest money in case of failure of transaction by the respondent.
16. On earnest money the Co-ordinate Bench of this Court in Manoj Tomar vs. Smt.Neena Khatter & Anr. 2015 SCC Online Del 12831 has observed as under:-
"6. A reading of the ratio of Kailash Nath Associates's case (supra) makes it more than clear that the law with respect to entitlement of a defendant/proposed seller to forfeit an amount received under the agreement to sell is subject to loss being caused and appropriation is actually pursuant to Section 74 of the Indian Contract Act by taking the advance payment received as liquidated damages, but once there is no plea of loss being caused along with necessary details, there does not arise issue of appropriation by the defendants, of the advance price received under the contract as liquidated damages.
7. In my opinion, an amount of Rs.1,35,00,000/- cannot be taken as earnest money inasmuch as, earnest money is only a nominal amount. In similar circumstances I have recently in the case of Sh. Sunil Sehgal Vs. Shri Chander Batra & Ors. CS(OS) No. 1250/2006 decided on 23.9.2015 held that what is to be seen is the substance and not the label and merely because a huge amount is called as earnest money, the same will not become an earnest money but would be an advance price paid under the agreement to sell. The relevant paras of this judgment are paras 8 and 9, and which read as under:-
"8. In the present case, the nature of contract is such that losses could have been proved by the defendants by proving the falling of prices of the subject property, and only if the prices of the property had fallen and breach was committed by the plaintiff/buyer, the defendants could have only then been entitled to forfeit the amount paid by the plaintiff as damages on account of loss caused. Para 43.4 of the judgment of the Supreme Court in the case of Kailash Nath Associates (supra) reproduced above shows that the provisions of Sections 73 and 74 of the Indian Contract Act applies whether a person is plaintiff or a defendant in the suit i.e. a defendant who is a seller cannot forfeit any moneys unless loss is proved to be caused by fall in the price of the property.
9. In the present case, defendants have led no evidence of any loss caused to them, and therefore, assuming that plaintiff is guilty of breach of contract, yet, the defendants cannot forfeit the amount of Rs.15 lacs lying with them. A huge amount of Rs.15 lacs out of the total sale consideration of Rs.79,50,000/- cannot in law be called earnest money. By giving a stamp of 'earnest money' to advance price, the latter cannot become the former. What is to be seen is the substance and not the label. Only a nominal amount can be said to be earnest money and not an amount of Rs.15 lacs out of Rs.79.50 lacs, by noting that if suppose an amount of Rs. 30 lacs or 40 lacs would be called as earnest money by the parties, that would not take away the fact that such amount cannot be earnest money but would in RFA No.92/2018 Page 10 of 12 fact be part of the price to be paid for sale." (underlining added)"
17. In Manoj Kumar vs. Smt.Neena Khattar and Anr. in CS(OS) 1371/2017 decided on 13.10.2015 it was held if loss is not pleaded there cannot be any forfeiture. Para 6 and 7 of the judgment are relevant and run as under:
"6. A reading of the ratio of Kailash Nath Associates‟s case (supra) makes it more than clear that the law with respect to entitlement of a defendant/proposed seller to forfeit an amount received under the agreement to sell is subject to loss being caused and appropriation is actually pursuant to Section 74 of the Indian Contract Act by taking the advance payment received as liquidated damages, but once there is no plea of loss being caused alongwith necessary details, there does not arise issue of appropriation by the defendants, of the advance price received under the contract as liquidated damages.
7. In my opinion, an amount of Rs.1,35,00,000/- cannot be taken as earnest money inasmuch as, earnest money is only a nominal amount. xxxxxxxx"
18. Further in Kailash Nath Associates vs. DDA 216(2015) DLT 433 the Court held as follows:
"43. On a conspectus of the above authorities, the law on compensation for breach of contract Under Section 74 can be stated to be as follows:
1. Where a sum is named in a contract as a liquidated amount payable by way of damages, the party complaining of a breach can receive as reasonable compensation such liquidated amount only if it is a genuine pre-estimate of damages fixed by both parties and found to be such by the Court. In other cases, where a sum is named in a contract as a liquidated amount payable by way of damages, only reasonable compensation can be awarded not exceeding the amount so stated. Similarly, in cases where the amount fixed is in the nature of penalty, only reasonable compensation can be awarded not exceeding the penalty so stated. In both cases, the liquidated amount or penalty is the upper limit beyond which the Court cannot grant reasonable compensation.
2. Reasonable compensation will be fixed on well known principles that are applicable to the law of contract, which are to be found inter alia in Section 73 of the Contract Act.
3. Since Section 74 awards reasonable compensation for damage or loss caused by a breach of contract, damage or loss caused is a sine qua non for the applicability of the Section.
4. The Section applies whether a person is a Plaintiff or a Defendant in a suit.
5. The sum spoken of may already be paid or be payable in future.
6. The expression "whether or not actual damage or loss is proved to have been caused thereby" means that where it is RFA No.92/2018 Page 11 of 12 possible to prove actual damage or loss, such proof is not dispensed with. It is only in cases where damage or loss is difficult or impossible to prove that the liquidated amount named in the contract, if a genuine pre-estimate of damage or loss, can be awarded.
7. Section 74 will apply to cases of forfeiture of earnest money under a contract. Where, however, forfeiture takes place under the terms and conditions of a public auction before agreement is reached, Section 74 would have no application."
19. Admittedly, there is no clause in Bayana receipt Ex.PW1/1 qua forfeiture of the earnest money. Even if there was such clause then also per Manoj Tomar (supra) only loss need to be deducted. Here in the facts of the case where the total consideration itself was Rs.5.00 lac; its 50% viz Rs.2.50 lacs paid, cannot be treated as an earnest money, hence could never be forfeited. The respondent is not entitled to deduct a part of the consideration even on account of an alleged loss, since has used the said money for the last 12 years.
20. In the circumstances, the appeal is allowed. The impugned judgment and decree dated 23.09.2018 is set aside. Consequently, the suit of the appellant is decreed in the sum of Rs.2,50,000/- with costs. Though there is no prayer for interest, yet the respondent has enjoyed the money of appellant from 26.03.2007 hence considering the nature of transaction between the parties, the appellant is awarded simple interest of 9% per annum on the decretal amount from 23.09.2017 till realisation. Decree sheet be drawn. The pending application, if any, also stands disposed of.
YOGESH KHANNA, J.
NOVEMBER 27, 2019/M RFA No.92/2018 Page 12 of 12