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 2, Cited by 1]

Delhi High Court

Pawan Kumar Jain vs Rajinder Kumar on 14 February, 2011

Author: Valmiki J. Mehta

Bench: Valmiki J.Mehta

*              IN THE HIGH COURT OF DELHI AT NEW DELHI

+                                RFA 259/2001
%                                                     14th February, 2011

PAWAN KUMAR JAIN                                   ...... Appellant
                                       Through:    Mr.Sunil Malhotra, Mr. Amit
                                                   Sanduja, Advocates.

               VERSUS

RAJINDER KUMAR                                     ...... Respondent
                                       Through:    None
CORAM:
HON'BLE MR. JUSTICE VALMIKI J.MEHTA

    1.   Whether the Reporters of local papers may be
         allowed to see the judgment?

    2.   To be referred to the Reporter or not?

    3.   Whether the judgment should be reported in the Digest?


VALMIKI J. MEHTA, J. (ORAL)

1. This case is on the Regular Board of this Court since 3.1.2011. Today it is effective Item No. 6 on the Regular Board. It is 2.40 P.M. and no-one appears for the respondent. I have therefore heard learned counsel for the appellant and after having perused the record I am proceeding to dispose of the case.

2. The challenge by means of this Regular First Appeal under Section 96 of the Code of Civil Procedure, 1908 is to the impugned judgment and decree dated 04.01.2001 whereby the suit of the appellant/proposed buyer for refund of the advance price paid of Rs. 2 lakhs along with an additional amount towards double the amount payable on account of the alleged RFA 259/2001 Page 1 of 4 breach of contract by the respondent/defendant of the Agreement to Sell dated 01.04.1995 was dismissed. Before I proceed, I note that the learned counsel for the appellant has very fairly stated that he only presses for recovery of advance price paid and does not press the issue with respect to double the advance price on account of default in performance of the contract by the respondent/defendant.

3. The facts of the case are that there is an Agreement to Sell dated 01.04.1995 was entered into between the parties with respect to the property bearing No. 700/43, Shambhu Nagar, Tri Nagar, Delhi for a total consideration of Rs. 14,50,000/-. A sum of Rs. 2 lakhs was paid at the time of entering into the Agreement to Sell to the respondent by the appellant. It was not disputed by the respondent/defendant before the trial court that an Agreement to Sell was entered into and that an amount of Rs. 2 lakhs was received. This aspect is noted by the trial court while dealing with the Issue Nos. 1 and 2 in the impugned judgment and decree. The trial court has held that the appellant/plaintiff was guilty of breach of contract by not paying the balance and was therefore held not being ready to perform his part of the contract. The suit of the plaintiff for recovery was accordingly dismissed.

4. The present appeal, in my opinion, is liable to be allowed with respect to recovery of the advance price which was paid by the appellant/ plaintiff to the respondent/defendant. This is because of the consistent view of the Supreme Court right from the Constitution Bench decision in the case of Fateh Chand vs. Balkishan Das, AIR 1963 SC 1485 that even if a buyer RFA 259/2001 Page 2 of 4 is guilty of breach of performance of the contract of sale/purchase of immovable property, yet, a seller cannot forfeit the advance amount paid unless and until it is pleaded and proved by the seller that he has been caused loss on account of fall in the value of the property. In the present case, I do not find that the respondent/defendant at all put up such a case of his suffering a loss on account of the fall in the value of the property. It is for this reason that no discussion on this aspect is found in the impugned judgment and the decree. The appellant is therefore entitled to recovery of the advance price paid along with interest @ of Rs. 9% per annum pendente lite and future till realization of the decretal amount.

5. I may note that the trial court has also dismissed the suit on the ground that the same is time bared. Once again the finding of the trial court is clearly illegal and perverse. The admitted facts are that the Agreement to Sell was dated 01.04.1995 and as per which sale deed was to be executed by 03.07.1995. Ordinarily, in contracts for sale/purchase of immovable property, time of performance is not the essence unless and until the facts which emerge on record show that the time of performance was very much the essence of contract for example where the seller either wanted to purchase another immovable property or that he was in an urgent need of funds or other such exigency and so on. In the present case, there are no pleadings or proof that the time of performance was the essence of the contract. The facts and circumstances on record do not show that there was any grave urgency or exigency or justifiable reasons for holding that the date RFA 259/2001 Page 3 of 4 of performance could not have been extended. Thus, it was necessary for the respondent/defendant to make time of performance of the essence by issue of a specific notice and which was not done. Since the present case has been filed on 09.09.1998 (instead of three years from 3.7.1995), I therefore do not find that there is such great delay that it should be held that suit was barred by time, more so because there is no reason for the respondent to illegally withhold the advance amount paid in view of the ratio of the decision of the Supreme Court in the case of Fateh Chand (supra).

6. In view of the above, I allow the appeal and pass a decree of the sum of Rs. 2 lakhs in favour of the appellant and against the respondent with pendente lite interest @ 9% per annum till the realization with costs of the appeal, the costs of the appeal being the court fee paid by the appellant. Decree sheet be prepared. Trial court record be sent back.

February 14, 2011                                     VALMIKI J. MEHTA, J.
godara




RFA 259/2001                                                     Page 4 of 4