Delhi District Court
Mohan Khandelwal vs Surinder Kr. Gupta on 20 January, 2025
IN THE COURT OF DISTRICT JUDGE-05,
CENTRAL DISTRICT, TIS HAZARI COURTS, DELHI
Presided by:-
Sh. Abhishek Srivastava, DHJS
CS DJ no. 18883/2016
CNR No:- DLCT01-008854-2016
Sh. Mohan Khandelwal,
Alias Madan Mohan Khandelwal,
S/o Shri J.P. Khandelwal,
R/o C-80, Govindpuri,
University Road, Gwalior (M.P) .......Plaintiff
Vs.
1. Sh. Surinder Kumar Gupta,
S/o Sh. Devi Charan Ji Gupta,
2. Smt. Shakuntla Gupta,
(Died on 24.07.2023
Since deceased through LRs),
3. Sh. Rajeev Gupta,
S/o Sh. Surinder Kumar Gupta,
4. Sh. Sanjay Gupta,
S/o Sh. Surinder Kumar Gupta,
All Residents of
6-A, Underhill Road,
Civil Lines, Delhi
CS DJ 18883/2016
Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors
Judgment dated 20.01.2025 Page no. 1 of 100
5. Smt. Krishna Kumar Sharma,
W/o Sh. Roshan Lal Sharma,
6-A, Attur Rehman Lane,
Underhill Road, Civil Lines,
Delhi-110054. .....Defendants
Date of Institution:- 13.07.1992
Date of conclusion of
final arguments:- 03.12.2024
Date of Judgment:- 20.01.2025
JUDGMENT
1. The plaintiffs have filed this suit against the defendants No. 1 to 5, seeking following reliefs viz. (a) pass a decree of Specific Performance of the collaboration agreement arrived at between the parties on 23.12.1988 (twenty third December one thousand nine hundred eighty eight) in favour of plaintiffs and against the defendants directing them to hand over the possession of the property No. 6-A, Under Hill Road, Civil Lines, Delhi for the purposes of reconstruction and development of the same in accordance with the terms of agreement and to convey 45% of the constructed area after construction on the plot of 3425 Sq. Yds. (three thousand four hundred twenty five square yards) by executing the sale deed or such appropriate conveyance deed and to perform all the terms and conditions on their part in terms of agreement dated 23.12.1988 (twenty third December one thousand nine hundred eighty eight). (b) In the alternative to pass a decree for the recovery of a sum of Rs. 35,00,000/- (Rs. Thirty Five Lakhs) as damages and refund of security in favour of the plaintiffs and against the defendants. Further, interest be also awarded at CS DJ 18883/2016 Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 2 of 100 the rate of 21% per annum on the decretal amount from the date of institution of the Suit till the recovery of the decretal amount. (c) Costs of the Suit be also awarded to the plaintiffs against the defendants. and (d) Such other and further reliefs as this Court may deem fit and proper be also granted in favour of plaintiffs and against the defendants in the facts and circumstances of the case.
2. The facts of the case, as pleaded by the plaintiffs in the plaint, in brief, are as under:-
(a) That the plaintiff No. 1, Sh. Mohan Khandelwal has been carrying on the business of purchase, sale, development and construction of the properties. Earlier, the plaintiff No. 1 had been carrying on business in his own individual name. Later on, the plaintiff No. 1 promoted and got incorporated a Company M/s Jeevan Deep Builders Pvt. Ltd. under the Companies Act 1956 on 11.07.1989. Plaintiff No. 1 is the director of the said Company, plaintiff No. 2, and he is duly authorised to sign and verify the pleadings and to institute the Suit on behalf of the plaintiff No. 2. A resolution dated 21.12.1991 was passed by the plaintiff No. 2 authorising the plaintiff No. 1 to sign and verify pleadings, to institute the Suit and to appoint lawyers and attorneys on behalf of the plaintiff No. 2.
(b) That the defendants are the owners of property bearing No. 6- A Underhill Road, Civil Lines, Delhi-110054 measuring about 3425 sq. yards (hereinafter referred to as the 'suit property'). The defendants No. 1 to 4 wanted to develop the suit property. The defendants No. 1 to 4 did not have finances and know-how to CS DJ 18883/2016 Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 3 of 100 develop the said property. The defendants No. 1 to 4 approached the plaintiff No. 1 to construct, develop, improve and make additions/ alterations in the suit property. The defendants No. 1 to 4 approached the plaintiff No. 1 for this purpose in November, 1988.
(c) After a number of meetings in November and December, 1988, the parties reached an understanding/ settlement/ agreement on 23.12.1988 for the development and construction of the suit property. The plaintiffs agreed to deposit a sum of Rs. 35,00,000/- (Rs. Thirty Five Lakhs) towards security deposit for development/collaboration of the suit property. Pursuant to the settlement of terms and agreement arrived at between the parties, an amount of Rs. 2,00,000/- out of total amount of Rs. 35,00,000/- was paid by the plaintiff No. 1 to the defendants on 23.12.1988. The defendants after accepting the amount of Rs. 2,00,000/- wrote a receipt.
(d) In the said receipt dated 23.12.1988, some of the major terms settled between the parties were incorporated stipulating that plaintiffs shall deposit a sum of Rs. 35,00,000/- as security for the development/ collaboration of the Suit property and the plaintiffs shall be entitled for the 45% share in the built up area and the defendants shall be entitled for 55% share in the built up property. It was also stipulated that the security amount of Rs. 35,00,000/- shall be without interest and was to be refunded after the completion of the project. As per the receipt dated 23.12.1988, the amount of Rs. 35,00,000/- was to be paid at various stages. Receiving of an amount of Rs. 2,00,000/- in cash was acknowledged (in the receipt CS DJ 18883/2016 Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 4 of 100 dated 23.12.1988) and it was stated that another amount of Rs. 3,00,000/- was payable on 31.12.1988 and a further sum of Rs. 10,00,000/- was to be paid at the time of signing of agreement of collaboration with the developer and the balance remaining amount of Rs. 20,00,000/- shall be paid after the plans are sanctioned and before the commencement of the construction.
(e) That in pursuance of the aforesaid agreement between the parties, the plaintiffs paid a further sum of Rs. 3,00,000/- vide cheque No. 0122560 dated 31.12.1988 drawn on Bank of India, Gwalior to the defendants. The defendants executed another receipt dated 31.12.1988 acknowledging the payment of Rs. 3,00,000/- to them.
(f) That thereafter the plaintiffs got all the terms and conditions agreed between the parties on 23.12.1988 incorporated in a written agreement and sent the same to the defendants for their approval by post on 16.05.1989 which was duly received and acknowledged over telephone by the defendants. The defendants, however, did not return the same after signing it.
(g) The defendants instead sent a telegram dated 30.05.1989 alleging that agreement incorporating the terms and conditions settled between the parties had already been given by them to the plaintiffs. The defendants alleged that the plaintiffs had promised a number of times to fulfill the terms of the agreement over telephone but have failed every time and not fulfilling the terms of the agreement by the plaintiffs is causing irreparable financial and mental loss to the defendants. The defendants (as last request) CS DJ 18883/2016 Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 5 of 100 demanded the further security payment of Rs. 10,00,000/- to be made to them latest by 15th day 1989 (without specifying the month), failing which the security amount shall be forfeited.
(h) That the plaintiffs sent a letter dated 09.06.1989 to the defendants categorically refuting all the allegations made by the defendants in their telegram dated 30.05.1989. The plaintiffs clearly stated that the plaintiffs had already sent the written agreement incorporating all the terms and conditions settled between the parties to the defendants by post on 16.05.1989 which was received by them, however, they have failed to return the same after signing it. The defendants were also informed that they can not forfeit part of the security amount of Rs. 5,00,000/- , already paid to them. It was not agreed that the security amount shall be liable for forfeiture for alleged acts. Time was also not the essence of the agreement. The plaintiffs also intimated that they are sending another copy of agreement incorporating all the terms and conditions entered into between the parties by speed post for the signatures of the defendants so that the plaintiffs could pay a further sum of Rs. 10,00,000/- and take possession of the property for the reconstruction. The defendants were also informed that without signing of the agreement and handing over the possession, a further amount of Rs. 10,00,000/- as part of security deposit shall not be payable.
(i) That pursuant to the plaintiff's letter dated 09.06.1989, the additional copy of agreement could not be sent immediately as the consultant of the plaintiffs was not available for some time. The CS DJ 18883/2016 Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 6 of 100 plaintiffs therefore sent the additional copy of the agreement for the signatures of the defendants vide their letter dated 12.07.1989. The defendants were requested to return the agreement after signing the same. The defendant No. 1 was also requested to inform the tentative date for the execution so that the plaintiffs could get the necessary formalities completed. The said letter was duly served on the defendant No. 1.
(j) The defendants however did not return the agreement after signing to the plaintiffs. The plaintiffs therefore wrote a letter dated 13.08.1989 again requesting the defendants to return the agreement after signatures so that in terms of collaboration agreement agreed and entered between the parties the work could be started. In the said letter, the plaintiffs reproduced all the terms and conditions which were settled between the parties. The said letter was sent by the plaintiffs by a registered post to all the defendants, however, the defendants refused to accept the same and were received back by the plaintiffs with the report of refusal by the postal authorities.
(k) That since the defendants were contemplating creating rights of other persons in the suit property, plaintiffs on 19.12.1989 filed a Suit for injunction (Suit No. 3456 of 1989; previous suit) against the defendants inter alia praying that the defendants be restrained from entering into any agreement as regards development/ collaboration/ construction of the Suit property and further restraining them transferring, alienating, or parting with the possession of the Suit property or any part thereof in any manner to anyone except the CS DJ 18883/2016 Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 7 of 100 plaintiffs. The defendants filed written statements controverting the contention of the plaintiffs.
(l) During the pendency of the previous suit, the plaintiff No. 1 was in Delhi on 01.06.1990 and on 13.06.1990 and had contacted the defendants for amicable settlement. The defendants however represented that so long as the suit is pending, it is not conducive for any settlement. Since the counsel for the plaintiffs had been elevated in July 1990 and the plaintiffs had no counsel thereafter, and since the defendants were contending that till the suit is pending, nothing could be done, the plaintiffs did not pursue their suit which was dismissed in default on 09.10.1990.
(m) That thereafter the plaintiff No. 1 met several times with the defendants, however, the defendants kept on delaying the handing over of agreement duly signed by them and handing over of possession on one pretext or other. During meetings, the plaintiffs had pointed out to the defendant No. 1 about his allegation that a part of the property had been transferred by him to the defendant No. 5. The defendants assured the plaintiffs that the construction can be done on the alleged area of the defendant No. 5 and the areas after construction would be given to the defendant No. 5 by the defendants No. 1 to 4.
(n) That the defendants No. 1 to 4 however represented that now they want 60% of the built up area and they demanded a further sum of Rs. 15,00,000/- as security. The total cost of the construction was about 35 Lakhs for which the plaintiffs had agreed to give the security also. That the plaintiffs had always been ready and willing CS DJ 18883/2016 Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 8 of 100 to pay the said amount of security, however, the defendants No. 1 to 4 breached their part of agreement in not handing over the possession of the property and by not executing the power of attorney in favour of the plaintiff No. 1 so that necessary things could be done by the plaintiffs in terms of agreement dated 23.12.1988.
(o) That the defendants No. 1 to 4 do not want to perform their part of agreement dated 23.12.1988 and want to transfer the property to some other person or persons in breach of the terms of the agreement. The defendants No. 1 to 4 can not forfeit the amount of Rs. 5,00,000/- paid by the plaintiffs to the defendants No. 1 to 4 as part of the security amount. The plaintiffs have not breached any part of the agreement. The terms which were settled between the parties on 23.12.1988 sufficiently and precisely define the nature of work to be carried on by the plaintiffs and the things which had to be done by the defendants No. 1 to 4. The terms were also settled regarding the rights of the plaintiffs and the defendants No. 1 to 4. Compensation in money for non performance of the agreement by the defendants shall not be an adequate relief for the plaintiffs.
(p) That the plaintiffs have always been ready and willing and are still ready and willing to perform their part of agreement. The defendants however failed to perform their part of agreement dated 23.12.1988 and thus the present Suit for specific performance.
3. Upon service of summons for settlement of issues of this Suit, appearance was put on behalf of the defendants No. 1 to 5. Thereafter, a joint written statement was filed on behalf of the defendants No. 1 to 4. No CS DJ 18883/2016 Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 9 of 100 written statement was filed on behalf of the defendant No. 5. The defendant No. 5 later proceeded ex-parte vide Order dated 25.09.2003.
4. In their written statement, the defendants No. 1 to 4 took the following preliminary objections:-
(a) That the plaintiffs are precluded from bringing a fresh Suit (i.e. the present Suit) in respect of the same cause of action as evinced in Suit No. 3456 of 1989 (a previous Suit) which was dismissed as per the Order of Hon'ble Mr. Justice D. P. Wadhwa on 09.10.1990. Though the nomenclature of the Suit has been changed, the cause of action remains the same.
(b) That the present Suit of the plaintiffs is pre-mature. There have been only negotiations between the plaintiff No. 1 and the defendants No. 1 & 3. This fact is amply clear from reading of prayer clause (c) of the previous Suit of the plaintiffs. The plaintiffs in prayer clause (c) had sought directions from the Hon'ble Court that the defendants be ordered to enter into a formal agreement with the plaintiffs. It clearly shows that no agreement was entered into between the parties and the negotiations in this regard were at initial stage. This fact is further clarified from reading of para 7 of the plaint of the previous Suit of the plaintiffs wherein the plaintiffs had admitted that the plaintiffs got a draft agreement prepared which was to be signed by the defendants. That the negotiations between the parties had not merged into an agreement and the parties were not at all "ad-idem" in regard to terms and conditions of the Contract.
(c) The alleged agreement of which the specific performance is sought, is infact "non-est". The present Suit is basically seeking CS DJ 18883/2016 Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 10 of 100 specific performance of negotiations which is wholly misconceived;
(a) because the understanding, as alleged by the plaintiffs, records only what is stated in the receipt given by the defendants No. 1 to 4. The said receipt does not record any of the obligations to be entered into by the plaintiffs. This receipt, as such, under no circumstances can be interpreted as a formal agreement, which can be specifically performed, and (b) because there was no negotiations entered into between the plaintiff No. 2 and the defendants No. 1 to 4 as the plaintiff No. 2 was not incorporated before 11.07.1989 (as per the plaintiff No. 1). The plaintiff No. 1's suit for specific performance based on the allegations that the formal agreement was entered into between the plaintiffs No. 1 & 2 and the defendants No. 1 to 4 on 23.12.1988 or on 16.05.1989 or any date before the incorporation of the company, being wholly misconceived, is not maintainable.
(d) That the parties to the Suit i.e. the plaintiff No. 1 and the defendants No. 1 to 4 have discussed various drafts containing different terms and conditions and one of such draft agreement was shown to the plaintiff No. 1 on 23.12.1988 and after having read whole draft agreement, the plaintiff No. 1 made a part payment of Rs. 2,00,000/- as security. The copy of the draft was handed over to the plaintiff No. 1 who sought time to convey the formal acceptance in regard to the said draft agreement but the plaintiff No. 1 did not convey the acceptance till date. Meaning thereby, the parties have not agreed upon the same thing in the same sense.
(e) That the plaintiff No. 2 i.e. M/s Jeevan Deep Builders Pvt. Ltd. was never a party to the negotiations and the benefits and burdens CS DJ 18883/2016 Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 11 of 100 can not be assigned to the said plaintiff No. 2. As such, there has been a mis-joinder of the plaintiffs in the present Suit.
(f) That the present Suit for specific performance based on the negotiations, the non-performance whereof can not be enforced, is not maintainable under Section 14 (a) and (b) of the Specific Relief Act, 1963. Further, the present Suit is liable to be dismissed as it does not fulfill the conditions as laid down under Section 14 (3) (c) of the Specific Relief Act, 1963.
(g) That the relief of specific performance is a discretionary relief and the plaintiffs, in the facts and circumstances of the case, are not entitled for same for following reasons; (a) because no agreement/ contract has been executed between the parties; (b) because the parties have never been at "ad-idem"; (c) because even the negotiations were not concluded; (d) because the nature of work under the negotiations was that of building construction; (e) because the question of possession was never discussed between the parties.
(h) That the plaintiffs are guilty of delays and laches as the plaintiffs have not explained the delay in filing the present Suit after dismissal of previous Suit on 09th October 1990. The plaintiff No. 1 gave an unequivocal understanding during negotiations to the defendants No. 1 to 4 to convey his acceptance within one month from date of receipt i.e. 23.12.1988 when the proposal vide draft agreement was handed over to the plaintiff No. 1.
5. On merits, the defendants No. 1 to 4, in their joint written statement, inter alia pleaded that;
CS DJ 18883/2016Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 12 of 100
(a) It is denied that the defendants No. 1 to 4 approached the plaintiff No. 1 to construct, develop, improve or additions/ alteration in the suit property. In fact it was the plaintiff No. 1 who made query from various brokers in regard to entering into collaboration with the defendants and in response to query from brokers, the defendants No. 1 to 4 made a proposal in the form of a draft agreement which was handed over to the plaintiff No. 1 on 23.12.1988. That acceptance to the said draft agreement was not conveyed to the defendants No. 1 to 4 till date.
(b) That the Suit property is about 3425 sq. yards is denied. It is submitted that the property of defendants No. 1 to 4 ad measures 2997 sq. yds only. It is submitted that the defendant No. 5 owns the balance area i.e. 428 sq. yds.
(c) That as per the receipt dated 23.12.1988, the plaintiff No. 1 was to pay the total sum of Rs. 35,00,000/- as security without bearing interest and was refundable/ adjustable only after the project was completed. It is further submitted that before refunding, the said amount was also adjustable against various defects/ defaults including non-payment of the remaining security amount.
(d) It is denied that any written agreement was sent to the defendants No. 1 to 4 on 16.05.1989 by the plaintiff No. 1. It is further denied that the alleged written agreement was ever received by the defendants No. 1 to 4. It is further denied that the defendants No. 1 to 4 ever conveyed any acknowledgment over telephone or otherwise to the plaintiff No. 1.
CS DJ 18883/2016Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 13 of 100
(e) The defendants No. 1 to 4 received a communication dated 09.06.1989 from the plaintiff No. 1. The defendants No. 1 to 4 after receipt of communication, denied the allegations made therein telephonically immediately and also denied that any draft agreement was received from them as alleged by the plaintiff No. 1 in his letter as referred above. The said draft agreement was never received by the defendants No. 1 to 4.
(f) That the letter dated 12.07.1989 written by the plaintiff No. 1 is a letter of regret wherein the plaintiff No. 1 regrets for delay to dispatch a copy of agreement due to non-availability of his consultant in the meantime at Gwalior. It is written in the said letter that now after obtaining a copy of the same, the plaintiff No. 1 was enclosing it for the defendant's perusal and approval along with other co-owners. It is submitted that the plaintiff No. 1 had no adequate finances to finance the deal and pay the aforesaid Rs. 10,00,000/- to enter into the alleged collaboration agreement and therefore the plaintiff No. 1 was trying his best to delay the negotiations as long as he could and was sending communications to the answering defendants without enclosing any draft agreement therein but emphasising that the draft agreement had been enclosed.
(g) That the communication dated 13.08.1989 was never received by the defendants No. 1 to 4, therefore, the defendants No. 1 to 4 are not in a position to comment on the contents of the alleged letter.
(h) That to allege that the time was not the essence of the agreement is wholly misconceived and premature. It is submitted CS DJ 18883/2016 Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 14 of 100 that there has been no agreement between the parties. The terms and conditions were in the process of negotiations but were not finalized.
(i) That the plaintiff No. 1 never met with the defendants No. 1 to 4 after 20.12.1989. The plaintiff No. 1 has been dishonest from the very inception of the negotiations and at every step delayed payment of Rs. 10,00,000/-, as the plaintiffs had no capacity to arrange the payment of Rs. 10,00,000/- and therefore, deliberately further delayed the negotiations being finalised. It is submitted that the plaintiff No. 1 neither conveyed the acceptance of the negotiations as contained in the draft agreement nor paid a sum of Rs. 10,00,000/- to the defendants N. 1 to 4 whereupon the agreement was to be entered into and to be signed. It is submitted that no negotiations can go on indefinitely and the plaintiff No. 1 was duly notified that if he failed to remit a sum of Rs. 10,00,000/- to the defendants No. 1 to 4, Rs. 5,00,000/- will be forfeited.
(j) That the plaintiffs are not entitled to claim any damages or compensation or specific performance under the law of contract for non-performance by the defendants No. 1 to 4 as there has been no agreement or contract between the parties.
(k) In view of preliminary objections raised and submissions made hereinabove, the Suit of the plaintiffs is liable to be dismissed with costs.
6. Plaintiffs thereupon filed the replication to the written statement of the defendants No. 1 to 4 wherein they denied the case of the defendants and reaffirmed the contents of the plaint.
CS DJ 18883/2016Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 15 of 100
7. On the basis of pleadings of the parties, following issues were framed vide Order dated 10.12.1996:-
(1) Whether the present Suit is barred under the provisions of the Code of Civil Procedure ?
(2) Whether the Suit is maintainable in its present form ? (3) Whether there is mis-joinder of parties in the present Suit ? (4) Whether the Suit is barred by Section 14 (3) (c) of the Specific Relief Act ?
(5) Whether there was any formal agreement between the parties, which could be enforced under the provisions of Specific Relief Act ?
(6) If the aforesaid issue is decided in affirmative, whether the plaintiff has performed his part of the Contract ?
(7) Whether the defendant has failed to perform his part of the Contract ?
(8) Whether the plaintiff is entitled to a decree for specific performance, as prayed for in the Suit ?
(9) If it is held that the plaintiff is not entitled to a decree for specific performance, whether the plaintiff is entitled to decree of damage and refund of security ?
(10) Whether the plaintiff is entitled to any interest, if so, at what rate and for which period ?
(11) Relief.
8. During the trial of this Suit, two witnesses viz; PW1 Sh. Mohan Khandelwal (plaintiff No. 1) and PW2 Sh. N. P. Dass were examined in support of the case of the plaintiffs.CS DJ 18883/2016
Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 16 of 100
9. Sh. Mohan Khandelwal (plaintiff No. 1) has been examined by the plaintiffs as PW1, who has tendered his evidence by way of affidavit Ex. PW1/A alongwith following documents:-
(i) Ex. PW1/1: Certified Copy of resolution dated 21.12.1991 of the plaintiff No. 2.
(ii) Ex. PW1/2: Notice Under Section 16 (2) of the Wealth Tax Act, 1957.
(iii) Ex. PW1/3: Assessment Order dated 25.03.1992
(iv) Ex. PW1/4: Assessment Order dated 24.03.1992
(v) Ex. PW1/5 (Colly): Assessment Order dated 25.03.1992 and 05.02.1993 passed separately by the assessing authority.
(vi) Ex. PW1/6 (Colly): Statement of loan account of wife of the plaintiff No. 1.
(vii) Ex.PW1/7 (Colly): Assessment Orders of M/s Ritta Mohan & Co. for the period of 1988-89 and 1989-90
(viii) Ex. PW1/8 (Ex.P-1): Receipt dated 23.12.1988
(ix) Ex. PW1/9 (Ex.P-2): Receipt dated 31.12.1988
(x) Ex. PW1/10 (Ex.P-3): Telegram dated 30.05.1989
(xi) Ex. PW1/11 (Colly): Office Copy of letter dated 09.06.1989 from plaintiffs to the defendant No. 1 and copy to defendants No. 2 to 4 along with postal receipts.
(xii) Ex. PW1/12 (Colly): Office Copy of letter dated 12.07.1989 from plaintiffs to the defendant No. 1 alongwith postal receipts.
(xiii) Mark A: Copy of agreement.
(xiv) Ex. PW1/13 (Colly): Office Copy of letter dated 13.08.1989 from plaintiffs to defendant No. 1 and copy to the defendants No. 2 to 4 along with postal receipts.
CS DJ 18883/2016Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 17 of 100
(xv) Ex. PW1/14 (Colly): Undelivered envelopes addressed to defendants.
(xvi) Mark B: Copy of Certificate of Incorporation of plaintiff No.
2. (xvii) Ex. PW1/16 (Colly): Original Travel tickets.
10. PW1 was cross-examined on behalf of the defendants No. 1 to 4. During Cross-examination of PW1 following documents were exhibited/ marked:-
(i) Ex. PW1/D1 (Colly): Certified copy of the plaint, list of photocopy of documents and list of reliance and the order sheet of the previous Suit filed by the plaintiffs i.e. previous Suit No. 3456/ 1989
(ii) Mark X: Typed unsigned and undated copy of draft agreement running into 17 pages endorsed and signed as true copy by Sh.
Rajive Gipta (defendant No. 3) [It has been noted that the said document does not find mention in the list of reliance dated 16.07.2005 filed on behalf of the defendants No. 1 to 3]
(iii) Mark Y: Certified Copy of the written statement of the defendant filed in Suit No. 3456/ 1989.
11. Sh. N. P. Dass has been examined by the plaintiffs as PW2, who has tendered his evidence by way of affidavit Ex.PW2/A. PW2 had deposed that he was a qualified Architect. He further deposed that at request of Sh. Mohan Khandelwal, visited the site of the Suit property in January, 1989 and inspected the site for the purpose of preparation of site plan. PW2 was cross-examined on behalf of the defendants No. 1 to 4.
CS DJ 18883/2016Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 18 of 100
12. No other witness was examined on behalf of the plaintiffs. PE was thereafter closed vide order dated 14.02.2014 and the Suit was posted for the defendant's evidence.
13. Record shows that in the meantime, in view of notification No. 27187/DHC/Orgl. Dated 24.11.2015 & in exercise of powers conferred by Section 4 of the Delhi High Court (Amendment) Act, 2015 (Act 23 of 2015), the present Suit was transferred to the District Court, Delhi vide Order dated 05.02.2016 (due to change in the pecuniary jurisdiction in Delhi). Record further shows that before transfer, the Suit was dismissed in default on 01.08.2014, which was subsequently restored by the Hon'ble High Court of Delhi vide Order dated 06.09.2019 passed in FAO 451/2017 (the said FAO 451/ 2017 was preferred against the Order dated 17.08.2017 passed by the Ld. ADJ-14, Central, THC whereby the application of the plaintiff under Order 9 Rule 9 CPC was dismissed). Suit was thereafter posted for recording of the Defendant's evidence.
14. On behalf of the defendants No. 1 to 4, Sh. Rajiv Gupta (defendant No. 3) has been examined as DW1 who tendered his evidence by way of affidavit Ex.DW1/A. DW1 though relied upon the documents Ex. DW1/1 to Ex.DW1/6, however, on objections of Ld. Counsel for the plaintiff (that the documents sought to be tendered were not filed by the defendants No. 1 to 4 alongwith their written statement), the documents were de-exhibited. DW1 was cross-examined on behalf of the plaintiff. It may be noted that during cross-examination of DW1, the copy of agreement was referred to as Mark D instead of Mark A.
15. A submission was made by the Ld. Counsel for the defendants No. 1 to 4 that he has instructions from defendants No. 1, 2 and 4 to state that the CS DJ 18883/2016 Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 19 of 100 evidence led by the defendant No. 3 as DW1 may also be read in evidence on behalf of defendants No. 1, 2 and 4 and they do not wish to examine any other witness in support of their case except DW1. Separate statement of Ld. Counsel for defendants No. 1, 2 and 4 has been recorded in this regard. On the submissions of Ld. Counsel for defendants No. 1 to 4, DE was closed vide Order dated 19.01.2023 and matter was posted for final arguments.
16. In the meantime the defendant No. 2 expired on 24.07.2023 leaving behind the defendants No. 1, 3 and 4 as her legal heirs. Amended memo of parties was accordingly filed.
17. Final arguments were thereafter heard on behalf of plaintiff, defendant No. 1 and defendants No. 3 & 4 which were concluded on 03.12.2024. Besides, written submissions were also filed on behalf of the plaintiff and defendants.
18. Following Submissions were made by the Ld. Counsel for the plaintiff:-
(a) On conclusion of negotiation, a definite, complete and concluded contract Ex.P1 (Ex.PW1/8) was executed by Defendants No. 1 to 4 in favour of the plaintiff No. 1 for construction & development on the plot No. 6A (part of plot No. 6) Under Hill Road, Civil Lines, Delhi. Plaintiff No. 1 paid Rs. 2 Lakh and Defendants No. 1 to 4 accepted said part payment towards total security amount of Rs. 35 Lakhs payable by the plaintiff No. 1 in stages as per Ex.P1 (Ex.PW1/8). The security amount was refundable/ adjustable on completion of the project under the development/ collaboration agreement between the parties. The proportionate share/ interest CS DJ 18883/2016 Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 20 of 100 agreed between the parties, as per the agreement was 55% to the owners/ Defendants No. 1 to 4 and 45% to the developer/ collaborator/ plaintiff No. 1. Further, Rs. 3 Lakh was payable by the plaintiff No. 1 by 31st December 1988 and Rs. 10 Lakh was payable at the time of signing of agreement of collaboration with the plaintiff No. 1 and balance remaining amount of Rs. 20 Lakh was payable after sanction of the plan and before start of construction.
(b) Vital terms of the bargain agreed were recorded in the document Ex.P1 (Ex.PW1/8). This contract is binding and creates legal obligations, which are enforceable. Signing of collaboration agreement in terms of Ex.P1 (Ex.PW1/8) was a mere formality to implement the Ex.P1 (Ex.PW1/8), and the terms of the collaboration agreement were also settled.
(c) The execution of collaboration/ development agreement between the parties was not a condition precedent or term of the bargain but was merely a manner in which the transaction/ contract already agreed to, would, in fact, go through.
(d) In pursuance to the concluded contract Ex.P1 (Ex.PW1/8), plaintiff further paid Rs. 3 Lakh vide cheque dated 31.12.1988 and said payment was accepted and encashed by the Defendants No. 1 to 4 vide a receipt dated 31.12.1988 Ex.P2 (Ex.PW1/9).
(e) The occasion for payment of Rs. 2 Lakhs on 23.12.1988 and thereafter Rs. 3 Lakhs on 31.12.1988 arose only in pursuance of an agreement, when the essential terms and conditions were finalised between the parties. Parting of the money/ payment of Rs. 5 lakhs by the plaintiff No. 1 and acceptance thereof by the defendants No. 1 to CS DJ 18883/2016 Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 21 of 100 4 show that the parties had reached a consensus on the various terms of the collaboration/ development agreement between them before signing of Ex.P1 & Ex.P2.
(f) Interest in land and in construction was created by Ex.P1 (Ex.PW1/8) and Ex.P2 (Ex.PW1/9), which is evident from bare perusal of the document of concluded bargain and the attending circumstances to the contract and conduct of the parties. Ex.P1 and Ex.P2 in effect creates interest in the Suit property in favour of the plaintiff No. 1/ developer for consideration that the entire construction cost shall be borne by the plaintiff No.1. Thus, a valuable right and interest in the land with super structure was acquired by the plaintiff No. 1 and created in his favour by Ex.P1 read with Ex.P2 to exploit the development and to deal with the constructed area.
(g) Ex.P1 read with Ex.P2 is not a pure construction agreement and therefore, is enforceable as compensation in money is not an adequate remedy. Defendants without any fund or any independent source to construct a new building on their land/ suit property had engaged plaintiff No. 1 for said purpose with the consideration for the construction being paid by allocation of a part of the constructed area i.e. 45% to the plaintiff No. 1. Hence, the contract is enforceable.
(h) Judicial notice of general trade practice under the collaboration/ development agreement should be taken by this Court (Section 56 of the The Indian Evidence Act, 1872/ Section 51 of The Bhartiya Sakshya Adhiniyam, 2023). Development agreement has CS DJ 18883/2016 Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 22 of 100 not been defined by a statute. In collaboration/ development agreement, a landowner ordinarily provides only land free from all encumbrances for undertaking development/ construction over his land as per sanction plan and otherwise all other responsibilities are on the developer under the general trade practice.
(i) The obligations under the contract Ex.P1 read with Ex.P2 were reciprocal. The defendants have deliberately failed to perform their obligation of signing the collaboration agreement, which was provided repeatedly by the plaintiff No. 1 (through several letters Ex.PW1/11, Ex.PW1/12 and Ex.PW1/13), and Rs. 10 Lakhs towards the agreed total security amount was payable only on signing of the collaboration/ development agreement. Defendants No. 1 to 4 failed to perform their reciprocal obligations.
(j) No explanation has been offered in the written statement for not replying to the various letters of the plaintiff No. 1 and refuting contents thereof at the very first instance prior to filing of written statement.
(k) The stand taken by the defendants No. 1 to 4 in the telegraph Ex.P3 (Ex.PW1/10) and in their written statement is dishonest, false, misleading, misplaced, misdirected, afterthought, misconceived, concocted and illegal in the facts of the case and law involved. The contention of the defendants No. 1 to 4 that they were not supplied a copy of the draft collaboration agreement is unbelievable and untenable. For no fault of developer/ plaintiff No. 1, the owners/ defendants No. 1 to 4 seek to resile from the definite and concluded agreement Ex.P1 read with Ex.P2.
CS DJ 18883/2016Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 23 of 100
(l) No forfeiture clause exists in Ex.P1 and Ex.P2. No such clause/ condition can be read/ imposed unilaterally by defendants No. 1 to 4 on the plaintiff in the absence of express condition of forfeiture of amount paid. Defendants can not be allowed to take advantage of their own wrong and willful conduct.
(m) No objection to maintainability of Suit for not claiming the relief of declaration against purported cancellation/ refusal of the concluded agreement, as contended for the first time at the final argument stage, has been pleaded in the written statement and no issues in that regard has been framed. Therefore, the contention of defendants being raised now at this belated stage deserves to be ignored and rejected and can not be adjudicated. The said contention travels beyond the written statement. Defendants can not be allowed to advance any submissions beyond the pleadings.
(n) Plaintiff No. 1 did not accept the repudiation of the Contract and is seeking enforcement of Ex.P1 read with Ex. P2. Plaintiff was compelled to institute the present Suit for specific performance in view of failure of settlement talks between the parties as the defendants No. 1 to 4 wanted the plaintiff No. 1 to withdraw the previous Suit No. 3456/ 1989 filed for permanent Injunction. The railway tickets (Ex.PW1/16) (Colly) in the name of the plaintiff No. 1 shows that the plaintiff No. 1 visited defendants No. 1 to 4 in Delhi on several occasions for ongoing settlement of the disputes between the parties. In the settlement talks held between the parties, defendants No. 1 to 4 enhanced their demand from the agreed terms Ex. P1 and wanted 60% of the land with superstructure on being CS DJ 18883/2016 Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 24 of 100 constructed by the plaintiff No. 1 and additional sum of Rs. 15 Lakh as security amount. Plaintiff was/ is ready and willing to perform his part of obligation and his readiness and willingness is evident from Ex.PW1/2 to Ex.PW1/7. The plaintiff No. 1 has also prayed for relief of damages and refund of deposited amount from the defendants with interest thereon as an alternative relief.
(o) The provisions of Order II Rule 2 and Section 11 CPC are not attracted to the facts of the case.
(p) No document has been filed and proved by the defendants No. 1 to 4 in accordance with law in support of their defence. The documents sought to be exhibited by DW1 (defendant No. 3) in his evidence affidavit Ex.DW1/A have been de-exhibited at the time of recording of examination-in-chief of DW1 on 09.11.2022 and in this regard Order dated 19.01.2023 may be referred. No leave was taken by the DW1 to depose on behalf of the defendants No. 1, 2 and 4.
(q) DW1 is not a truthful witness and his credibility is doubtful. Admittedly, DW1 was not present at the time of signing of Ex.P2, therefore, he is not in a position to deny delivery of finalised terms and conditions of the collaboration agreement, therefore, his testimony regarding delivery of collaboration agreement is contradictory/ inconsistent and unbelievable. DW1 admits refusal of plaintiff's letter dated 13.08.1989 (Ex.PW1/13) as per endorsement made over the envelope by the postal authority. Addresses mentioned on the named envelopes have been admitted as correct.
CS DJ 18883/2016Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 25 of 100
(r) The paragraph Nos. 2, 3, 8 and 11 of the affidavit of DW1, Ex.DW1/A are beyond pleadings and therefore, deserve to be discarded and ignored.
(s) Defendants No. 1 to 4 admits their ownership of the Suit property to the extent of plot admeasuring 2997 Sq. Yds. As per the contentions of the defendants No. 1 to 4, defendant No. 5 owns balance area i.e. 428 Sq. yds. out of 3425 Sq. yds. of the Suit property by purported sale deed, allegedly executed by the defendant No. 1 in favour of Smt. Krishna Kumari Sharma. Said purported Sale transaction was not disclosed to the plaintiff No. 1 at the time of signing of Ex.P1 and Ex.P2.
(t) Defendants No. 1, 2 and 4 chose not to enter into the witness box to speak out their case and therefore, an adverse inference, in terms of Section 114 of the Indian Evidence Act, 1872/ Section 119 of The Bhartiya Sakshya Adhiniyam, 2023, is to be drawn against them. It is pertinent to mention that no communication was made by the defendants that draft collaboration agreement received by them were not in consonance with the agreed terms as per Ex.P1 read with Ex.P2. The contention/ defence of defendants No. 1 to 4 deserves to be rejected being contrary to Section 92 of the Indian Evidence Act, 1872/ Section 95 of The Bharatiya Sakshya Adhiniyam, 2023. (u) Ld. Counsel for the plaintiff has relied on following judgments:-
(i) Kasarapu Sujatha and Ors. V/s Veera Velli Veera Somaiah;
MANU/AP/1065/2007 CS DJ 18883/2016 Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 26 of 100
(ii)Rathnavathi V/s Kavita Ganashamdas;
MANU/SC/0966/2014
(iii) Inbasagaran & Anr. V/s S. Natarajan (Dead) through LRs; MANU/SC/0479/2014
(iv) Gurbux Singh V/s Bhooralal; MANU/SC/0241/1964
(v) Jayantilal Chimanlal Patel V/s Vadilal Purushottamdas Patel; (2017) 13 SCC 409
(vi) Transmission Corporation of Andhra Pradesh Ltd. & Anr. V/s GMR Vemagiri Power Generation Ltd. & Anr.; (2018) 3 SCC 716
(vii) Khardah Company Ltd. V/s Raymon & Co. (India) Pvt. Ltd.; (1963) 3 SCR 183
(viii) Harichand Mancharam V/s Govind Luxman Gokhale; AIR 1923 PC 47
(ix) Jainarain Ram Lundia & Anr. V/s Surajmull Sagarmull & Ors; 1949 FCR 379
(x) M/s Nanak Builders and Investors Pvt. Ltd. V/s Sh. Vinod Kumar Alag; 1990 SCC OnLine Del 312
(xi) Kollipara Sriramulu (Dead) by LRs V/s T Aswatha Narayana (dead) by his LRs; AIR 1968 SC 1028
(xii) Ashok Kumar Jaiswal and Ors. V/s Ashim Kumar Kar and Ors.; 2014 (4) CTC 369 (FB)
(xiii) A Kanthmani V/s Nasreen Ahmed;
MANU/SC/0234/2017
(xiv) Basavaraj V/s Padmavathi and Anr.; (2023) 4 SCC 239
(xv) State of Tripura and Anr. V/s Bhowmick and Company; (2004) 1 GLR 489 CS DJ 18883/2016 Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 27 of 100 (xvi) Janki Vashdeo Bhojwani and Anr. V/s Indusind Bank Ltd. & Ors; (2025) 2 SCC 217 (xvii) Veluyudhan Sathyadas V/s Govindan Dakshyani;
MANU/SC/0657/2002
(xviii) Tarun Sawhney V/s Uma Lal and Ors.;
MANU/DE/2567/2011
(ix) West Haryana Highways Projects Pvt. Ltd. V/s National Highways Authority of India and Ors.; MANU/DE/1837/2020 (xx) Rajendra K Bhutta V/s Maharashtra Housing and Area Development Authority and Ors.; MANU/SC/0226/2020 (xxi) Mono Orion Foods India Ltd. V/s Syndicate Reality Infra Pvt. Ltd.; MANU/WB/0991/2021.
19. Following Submissions were made by the Ld. Counsel for the defendant No. 1:-
(a) On the offer of the plaintiff, Sh. Madan Mohan Khandelwal, as a developer/ collaborator, to develop the portion of the defendants No. 1 to 4's plot No. 6A (part of No. 6), Under Hill Road, Civil Lines, Delhi, an understanding was reached between the plaintiff and the defendants No. 1 to 4 that the plaintiff will provide an interest free security amount of Rs. 35 Lakhs to ensure the completion of the project in a time bound schedule for which a formal agreement will be executed subsequently.
(b) The plaintiff initially paid Rs. 2 Lakh towards payment of Security amount vide receipt dated 23.12.1988 Ex.P1 with an understanding that Rs. 3 Lakh will be paid by 31.12.1988, and Rs.
10 Lakh at the time of signing of agreement of collaboration, and the CS DJ 18883/2016 Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 28 of 100 balance amount of Rs. 20 Lakh after plans are sanctioned and before construction is started. The defendants No 1 to 4 delivered draft agreement Mark 'X' on the same day i.e on 23.12.1988.
(c) Plaintiff further paid an amount of Rs. 3 Lakh vide receipt dated 31.12.1988 Ex.P2. However, When the plaintiff did not sign the draft agreement given on 23.12.1988, the defendants No. 1 to 4 by telegram dated 30.05.1989 Ex.P3 notified the plaintiff that they will forfeit the amount of initial part of Security amount of Rs. 5 Lakh if the draft agreement was not signed by 15.06.1989.
(d) Parties were not at ad idem as the receipt dated 23.12.1988 Ex.P1 was bereft of any details regarding procedure to be followed for construction/ development of the property. The same was to be codified only in the formal agreement which never came into being. In the absence of any formal agreement, there remained several uncertainties viz. (i) the present Suit is filed on the premise that that same was in respect of property No. 6A, Under Hill Road measuring 3425 Sq. Yds. whereas the receipt dated 23.12.1988 Ex.P1 does not contain any measurement of property to be developed except 'our property' meaning thereby 2997 Sq. Yds. as 428 Sq. Yds. stood sold on 30.03.1984 to the defendant No. 5, (ii) portion of 777 Sq. Yds. was further sold to Naval Kishore Aggarwal and Manish Kumar Aggarwal vide transaction dated 01.03.1996; (iii) Consideration was neither fixed nor estimated; (iv) extent of construction to be carried out, material to be used, workmanship etc.; (v) percentage provided is not sufficient for identification of respective shares to the plaintiff No. 1 and the defendants.
CS DJ 18883/2016Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 29 of 100
(e) Admittedly, the receipt dated 23.12.1988 Ex.P1 contains a reference of execution of a formal agreement in future. It is an admitted position that the formal agreement could not be concluded. Receipt dated 23.12.1988 Ex.P1 and receipt dated 31.12.1988 Ex.P2 are merely memorandum of understanding and not a concluded contract enforceable in law (relied on judgments of Hon'ble Supreme Court passed in Speech and Software Technologies (India) Private Limited vs Neos Interactive Limited; (2009) 1 SCC 475 and Her Highness Maharani Shantidevi P Gaikwad V/s Savjibhai Haribhai Patel and Others; 2001 (5) SCC 101).
(f) In view of dismissal of the previous Suit filed by the plaintiff having CS No. 3456/89 (Ex.PW1/D1) (Colly), the present Suit is barred under the provisions of Order II Rule 2, Order IX Rule 9 (2) and Section 11 of CPC.
(g) The present Suit is not maintainable in the present form as the plaintiff has not sought declaration of telegram dated 30.05.1989 Ex.P3 as null and void. As the plaintiff No. 1 failed to sign/ accept the draft agreement (Mark X) given on 23.12.1989 by the defendants No. 1 to 4, obligation was on the plaintiff to tender a formal draft agreement to the defendants No. 1 to 4. Plaintiff No. 1 failed to bring on record any draft agreement provided to the defendants No. 1 to 4 up to 30.05.1989. First reference to any such draft which is claimed to be sent on 16.05.1989 by the plaintiff No. 1 (in the name of M/s Jeevandeep Builders through Director Sh. Madan Mohan Khandelwal) is mentioned in a letter dated 09.06.1989 (Ex.PW1/11). However, the complete text of such a draft was not sent or disclosed.
CS DJ 18883/2016Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 30 of 100 Second reference of draft which has been made to have been sent after obtaining it from the consultant at Gwalior in the letter dated 12.07.1989 (Ex.PW1/12). Third reference of dispatch of draft agreement is by letter dated 13.08.1989 (Ex.PW1/13). This draft is in the name of Jeevandeep Builders Pvt. Ltd. As the purported draft sent to the defendants No. 1 to 4 were not between the parties, the same were neither proper nor valid.
(h) The plaintiff No. 1 never proved any dispatch on 16.05.1989 nor any material is placed on record in support of this claim. The reference of dispatch on 16.05.1989 was baldly made in a letter dated 09.06.1989 Ex.PW1/11. Letter dated 09.06.1989 does not claim to have accompanied the draft agreement. No draft agreement was sent along with a letter dated 12.07.1989 Ex.PW1/12. So far as the letter dated 13.08.1989 Ex.PW1/13, the same was never received by the defendants No. 1 to 4. The two dispatch which were brought on record by the plaintiff No. 1 of dated 12.07.1989 and 13.08.1989 were not similar at all as one in the name of Jeevandeep Builders and other was in the name of Jeevandeep Builders Pvt. Ltd. And as such, these drafts can not be considered as valid tender of draft agreements.
(i) As the draft was never successfully exchanged by the plaintiff with the defendants No. 1 to 4, there was no cause of action to file the present Suit.
(j) Since the plaintiff could not prove tendering of the formal draft agreement before receipt of telegram dated 30.05.1989 Ex.P3, there was no occasion for the plaintiff to tender thereafter. Hence, CS DJ 18883/2016 Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 31 of 100 the present Suit for specific performance without properly challenging the telegram dated 30.05.1989 Ex.P3 is not maintainable (relied on decision of Hon'ble Supreme Court in I.S.Sikandar V/s K. Subramani; (2013) 15 SCC 27).
(k) The plaintiff never received possession of the Suit property and as such never acquired any interest in the land to be developed. As such, if any formal agreement was signed, even that would not be sufficient to enforce the same. The present Suit as such is barred under the old provisions of Section 14 (3) (c) of the Specific Relief Act. (relied on a decision of Hon'ble Supreme Court in Susheel Kumar Agarwal V/s Meenakshi Sadhu & Ors.; (2019) 2 SCC 241).
(l) Since the Suit for specific performance is not maintainable, the plaintiff is not entitled to damages or refund of security particularly when the forfeiture of the same has not been challenged by the plaintiff.
(m) Ld. Counsel for the defendant No. 1 has relied on following judgments:-
(i) I.S. Sikandar (dead) by LRs. V/s K. Subramani and Others.; (2013) 15 SCC 27
(ii) Rajasthan Breweries Limited V/s The Stroh Brewery Company; 2000 (55) DRJ (DB)
(iii) Speech and Software Technologies (India) Pvt. Ltd. V/s Neos Interactive Limited; (2009) 1 SCC 475
(iv) Her Highness Maharani Shantidevi P Gaikwad V/s Savjibhai Haribhai Patel; (2001) 5 SCC 101 CS DJ 18883/2016 Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 32 of 100
(v) Janardan Das & Ors. V/s Durga Prasad Agarwalla & Ors.;
2024 INSC 778
(vi) Royal Orchids V/s Kulbir Singh Kohli & Anr.; 2022 SCC OnLine Del 2519
(vii) Virgo Industries (Eng.) Pvt. Ltd. V/s Venturetech Solutions Pvt. Ltd.; (2013) 1 SCC 625
(viii) Saradamani Kandappan V/s S. Rajalakshmi & Ors.; (2011) 12 SCC 18
(ix) Sushil Kumar Agarwal V/s Meenakshi Sadhu & Ors.; (2019) 2 SCC 241
(x) Randhir Singh Chandok V/s Vipin Bansal & Anr.; 2007 (98) DRJ 722.
20. Ld. Counsel for the defendants No. 3 and 4 supported the argument of the defendant No. 1 in sum and substance and made a few more submissions. Following Submissions were made by the Ld. Counsel for the defendants No. 3 and 4:-
(a) From the averments and documents relied upon by the plaintiff No. 1, the parties were up to the stage of negotiations only, and no concluded contract ever came into existence between the parties which could be specifically enforced.
(b) At the time of filing earlier Suit No. 3456/1989, the reliefs of specific performance and damages were available to the plaintiff No. 1 & 2 but were not claimed, hence the present Suit is hit by provisions of Order II Rule 2 CPC.
(c) Plaintiff No. 1 never pressed Order 39 Rule 1 and 2 read with Section 151 CPC application clearly showing the plaintiff was not CS DJ 18883/2016 Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 33 of 100 serious at all in conducting the Suit and hence are not entitled to discretionary relief of specific performance.
(d) That although the present Suit was filed by plaintiff No. 1 and 2 claiming the reliefs as set up in the Suit but as per Order dated 09.05.2016, plaintiff No. 2 which was incorporated on 11.07.1989 was deleted but still the plaint was not amended and the plaintiff No. 1 went on relying on the draft agreement of the plaintiff No. 2 allegedly sent by plaintiff No. 2 to the defendant No. 1 to 4 which is not permissible.
(e) That there is delay in filing the present Suit on 04.01.1992 disentitling the plaintiff No. 1 from seeking discretionary relief of specific performance.
(f) On 23.12.1988, the defendant No. 4 was minor and no permission was obtained by the Court to bind defendant No. 4 and hence the Suit is not maintainable.
(g) There are several contradictions between the averments so setup in the previous Suit and in the present Suit which demolish the case of the plaintiff No. 1 altogether on all counts and no relief can be granted to the plaintiff No. 1.
(h) At no stage, the plaintiff No. 1 was ready and willing to perform their part of negotiations and the plaintiff No. 1 was buying time as he had no funds to pay the amounts to the defendants No. 1 to 4.
(i) The plaintiff No. 1 has not satisfactorily explained that when draft agreement was given to the plaintiff No. 1 on 23.12.1988 for approval and the plaintiff No. 1 sought one month time to send CS DJ 18883/2016 Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 34 of 100 approval, then why did the plaintiff No. 1 sleep over the matter for a considerable time and allegedly sent another agreement for approval of the defendants No. 1 to 4 as per alleged letter dated 16.05.1989 (although the same has not been filed and is denied by the defendants No. 1 to 4).
(j) As per the plaintiff No. 1 the alleged agreement was taken over by the plaintiff No. 2, then, how can the plaintiff No. 1 say that he was ready and willing to perform his part of obligations.
(k) That on all factual and legal grounds available on record, it is clear that the plaintiff No. 1 is not entitled for relief of specific performance or for any amount of damages/ compensation on any ground whatsoever.
(l) Ld. Counsel for defendants No. 3 and 4 has relied on following judgments:-
(i) Van Vibhag Karamchari Griha Nirman Sahkari Sanstha Maryadit (Regd.) V/s Ramesh Chander & Others.; judgment dated 19.10.2010 passed in CA No. 8982 of 2010
(ii) Lakhbir Singh V/s Arun Khanna; 2015 (3) CLJ 527 Del
(iii) M/s Virgo Industries (Eng.) P. Ltd. V/s M/s Venturetech Solutions P. Ltd.; 2012 STPL (Web) 490 SC
(iv) State Bank of India V/s Gracure Pharmaceuticals Ltd.; (2014) SCCR 1
(v) Coffee Board V/s M/s Ramesh Exports Pvt. Ltd.; (2014) SCCR 726
(vi) Vurimi Pullarao S/o Satyanarayana V/s Vemari Vyankata Radharani W/o Dhakoteshwar rao; judgment dated 27.11.2019 passed in C A No. 9065 of 2019 CS DJ 18883/2016 Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 35 of 100
(vii) Vinod Seth V/s Devinder Bajaj & Anr.; judgment dated 05.07.2010 in C A No. 4891 of 2010
(viii) Prem Kumar Bansal V/s Ambrish Garg; 2016 (3) CLJ 703 Del
(ix) Satish Kumar V/s Karan Singh & Anr.; 2016 (1) CLJ 797 SC
(x) Mohan Madan V/s Sheel Gulati; 2015 (3) CLJ 806 Del
(xi) BDR Builders and developers Pvt. Ltd. V/s Shyam Lal Arora; 2014 (213) DLT 78.
21. I have heard the submissions made on behalf of the parties and have also carefully perused the material available on record. Before proceeding to give my issue wise findings, I want to quote what Hon'ble Mr. Justice C. K. Thakker (Takwani) (as His Lordship then was), in his Book, "Civil Procedure" Eighth Edition 2017, at Page No. 9, has stated:-
"Rules of pleadings are intended as aids for a fair trial and for reaching a just decision. An action at law should not be equated to a game of chess. Provisions of law are not mere formulae to be observed as rituals. Beneath the words of a provision of law, generally speaking, there lies a juristic principle. It is the duty of the Court to ascertain that principle and implement it (Raj Narain V/s Indira Nehru Gandhi, AIR 1972 SC 1302). Our laws of procedure are based on the principle that, as far as possible, no proceeding in a court of law should be allowed to be defeated on mere technicalities. The provisions of the Code of Civil Procedure, therefore, must be interpreted in a manner so as to subserve and CS DJ 18883/2016 Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 36 of 100 advance the cause of justice rather than to defeat it (Ghanshyam Dass V/s Dominion of India, AIR 1984 SC 1004) ."
22. My issue wise findings on the issues settled vide Order dated 10.12.1996 are as under:-
ISSUE NO. 3(3) Whether there is mis-joinder of parties in the present Suit ?
23. During arguments, Ld. Counsel for the parties had submitted that this issue is no longer required to be decided in view of Order dated 09.05.2006 passed in this Suit.
24. For convenience, I am reproducing the relevant portions of the Order dated 09.05.2006 passed in this Suit by the Hon'ble Ms. Justice Manju Goel (as Her Lordship then was, when the present Suit was before the Hon'ble High Court, before transfer to the District Courts due to change in pecuniary jurisdiction of Courts in Delhi);
"This application under Order I Rule 10 CPC read with Section 151 CPC seeks permission to drop the name of plaintiff No. 2 from the array of plaintiffs. The defendants have objected to the joining of plaintiff No. 2 in the Suit. Hence the prayer for striking out the name of plaintiff No. 2 from the array of plaintiffs. It is further submitted in the application that the cause of action survives in the name of plaintiff No. 1 alone. The prayer does not prejudice the defendants in any way.
The prayer is accordingly allowed. The name of plaintiff No. 2 be deleted from the array of the plaintiffs.CS DJ 18883/2016
Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 37 of 100 Amended memo of parties has already been placed on record.
Application stands disposed of.
It is stated at the Bar that the Issue No. 3 regarding misjoinder of parties was framed because of the presence of plaintiff No. 2 which was objected to by the defendants. Issue No. 3, therefore, does not survive in view of order passed today in IA No. 5887/2005 (application under Order I Rule 10 read with Section 151 CPC)."
ISSUE NOs. 1 & 2 (1) Whether the present Suit is barred under the provisions of the Code of Civil Procedure ?
(2) Whether the Suit is maintainable in its present form ?
25. Though it is not specified in the Order dated 10.12.1996 as to on whom the onus was (placed) to prove these issues, from pleadings, it is clear that the onus was on the defendants to prove that the present Suit is barred under the provisions of the Code of Civil Procedure or that the Suit is not maintainable in its present form.
26. Ld. Counsel for the defendant No. 1 had submitted that the present issues have been framed in the widest scope and it is available to encompass all legal issues which go into the maintainability of the present Suit. He had submitted that the present Suit is barred by the Order II Rule 2 CPC as the cause of action as alleged in Suit No. 3456 of 1989 (previous suit; Ex.PW1/D1) in para 17 and the cause of action as alleged in the present Suit in para 23 are substantially and materially same. He had further submitted that the previous Suit was earlier filed on 19.12.1989 CS DJ 18883/2016 Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 38 of 100 which was dismissed simpliciter vide Order dated 09.10.1990 and as such the present Suit is also barred under Order IX Rule 9 (2) CPC. He lastly contended that since the previous Suit has been finally decided, the previous Suit would operate as res judicata and the present Suit is barred under Section 11 CPC.
27. Ld. Counsel for defendants No. 3 and 4 had submitted that before filing of the present Suit for Specific performance, damages and Compensation, the plaintiffs had earlier filed a Suit for Injunction as Suit No. 3456 of 1989 against the defendants No. 1 to 4 (which was dismissed in default on 09.10.1990), and at the time of filing of earlier Suit No. 3456/ 1989, the reliefs of specific performance and damages were available to the plaintiffs which the plaintiffs omitted to sue for and as such the present Suit is hit by provisions of Order II Rule 2 CPC. Ld. Counsel for the defendants No. 3 and 4 during arguments had referred to the cross-examination of PW1 (conducted on 07.07.2012) for showing that the documents forming part of previous Suit have been duly proved as Ex.PW1/D1 (Colly). Ld. Counsel for the defendants No. 3 and 4 further submitted that the Court records of the previous Suit are tagged with the present Suit.
28. Ld. Counsel for the plaintiff, on the other hand, at the outset, submitted that Ex.PW1/D1 could not be looked at by this Court and the same can not be read and relied upon; (a) because Ex.PW1/D1 contains photocopy of documents, not original, (b) because certified copy of private document may be proved by summoning the Court record as certified copy is not a primary evidence in terms of the Evidence Act and no witness was summoned from the concerned Court to prove certified copy of documents of previous Suit, (c) because the certified copy was not put to PW1 for CS DJ 18883/2016 Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 39 of 100 confirming veracity of the plaint as to whether it was identical to the original plaint and unless a witness is confronted and afforded with an opportunity to compare with the original, the same can not be read in evidence, (d) because a document is not 'proved' merely by marking a document as 'exhibit', (e) because the Ld. Local Commissioner had no authority to decide the marking/ exhibition of document, and (f) because the previous Suit was not tagged and could not be tagged with the present Suit as the previous Suit had already been disposed of and the Suit was merely Summoned vide Order dated 13.07.1992 only for the purpose of issuing Summons in the present Suit which was issued vide Order dated 21.07.1992.
29. Ld. Counsel for the plaintiff had further submitted that the plaintiff was compelled to file the present Suit in view of failure of settlement talks between the parties (happened post withdrawal of the previous Suit) as the defendants wanted the plaintiff to withdraw the previous Suit No. 3456/ 1989 filed for permanent injunction (for talks of settlement). It was further submitted that the plaintiff had filed Railway tickets (Ex.PW1/16 colly) in the name of the plaintiff showing that the plaintiff visited the Defendants in Delhi on several occasions for the amicable settlement of disputes between the parties. It was further submitted that the plaintiff in the present Suit has also prayed for relief of damages and refund of the deposited amount from the defendants with interest thereon as an alternative relief which could not be claimed in the previous Suit.
30. Ld. Counsel for the plaintiff had further submitted that cause of action and relief in the previous Suit for injunction and of the present Suit are not identical/ similar. He submitted that it is trite law that merely CS DJ 18883/2016 Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 40 of 100 identity of some of the issues in the two Suits do not bring about identity of the subject matter in the two Suits. The previous Suit was based on the cause of action of imminent threat/ apprehension and the present Suit is based on the cause of action on breach of contract/ refusal of defendants to perform their part of obligation, even if both the Suits are in respect of the same property/ same agreement. He had submitted that 'evidence' to support the relief in two suits is also different. He accordingly submitted that the provisions of Order II Rule 2 CPC are not applicable to the facts of the present Case.
31. Let us first deal with the objections of the Ld. Counsel for the plaintiff that the defendants have failed to prove the pleadings of the previous Suit (Order dated 09.10.1990 passed in previous Suit, plaint, address form, list of photocopies of documents and list of reliance collectively exhibited as Ex.PW1/D1) and written statement of the defendants No. 1 to 4 filed in the previous Suit and marked as Mark Y.
32. Ld. Counsel for the plaintiff had relied on a decision of Hon'ble Supreme Court in Jayantilal Chimanlal Patel V/s Vadilal Purushottamdas Patel; (2017) 13 SCC 409. Hon'ble Supreme Court (in an appeal of the plaintiff), while holding that it is mandatory that to sustain a plea under Order II Rule 2 of the Code of Civil Procedure, the defendant is obliged under law to prove the plaint and the proof has to be as per law of evidence, remitted the matter back for proper appreciation of material on record to see whether the plaint of the previous Suit had been brought on record and proved as per law.
33. It is a fact that the records pertaining to the previous Suit are tagged with the present Suit. The record was requisitioned by the Hon'ble Mr. CS DJ 18883/2016 Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 41 of 100 Justice C. M. Nayar (as His Lordship then was, as the present Suit as well as the previous Suit were originally filed before the Hon'ble High Court and subsequently transferred to this Court due to change in the pecuniary jurisdiction of the Courts in Delhi) vide Order dated 13.07.1992 at the time of issuing summons in the present Suit. It is also a fact that the certified copy of certain documents of the previous Suit viz. Ex.PW1/D1 and Mark Y were filed by the defendants in the present Suit.
34. When the Suit was before the Hon'ble High Court of Delhi, plaintiff No. 1 Sh. Mohan Khandelwal was examined and cross-examined (on several dates) before the Ld. Local Commissioner. I am referring to relevant portions of cross-examination of PW1 (conducted on 07.07.2012) by the Ld. Counsel for the defendants No. 1 to 4;
"...It is correct that I had not filed the earlier suit for specific performance. Vol. as far as I remember that earlier suit was filed for injunction. It is correct that the said suit was dismissed on 09.10.1990. Vol. It was dismissed in default. The said suit was filed as the defendants are not signing the agreement on the stamp paper and are not willing to give possession and are negotiating somewhere. The certified copy of the plaint, list of photocopy of documents and list of reliance and the order sheet are Ex. PW1/D1 (Colly). I do not remember whether the defendants filed the written statement in the said Suit..."
35. Now, I am referring to relevant portions of cross-examination of PW1 (conducted on 06.07.2013) by the Ld. Counsel for the defendants;
CS DJ 18883/2016Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 42 of 100 "...The witness has been shown by the Sh. C.P. Vig, Advocate, a certified copy of the written statement of the defendants filed in Suit No. 3456/1989, which is Mark 'Y' and has been asked whether this is the same written statement filed in the earlier suit bearing No. 3456/1989 filed by the plaintiff. The witness replies as follows:- I can not say that Mark Y is the same written statement as had been filed by the defendants in the Suit No. 3456/1989..."
36. A careful perusal of deposition sheets of PW1 of 07.07.2012 and 06.07.2013 and Order sheets of Ld. Local Commissioner of 07.07.2012 and 06.07.2013 shows that no objection was taken on behalf of the plaintiff regarding marking of documents as Ex.PW1/D1 (Colly) and MarkY.
37. Hon'ble Supreme Court in the case of Vurimi Pullarao Vs. Vemari Vyankata Radharani reported in AIR 2020 SC 395; MANU/SC/1806/2019, has held as follows:-
"14. The situation as it obtained in the case before the Constitution Bench is distinct from the events as they transpired in the present case. The first appellate court, in the judgment which it delivered upon remand took note of the fact that the Defendant had by its application at Exhibit 117 prayed for summoning the original record of the earlier suit for injunction for proving the plaint. The Plaintiff opposed that plea with the assertion that a certified copy of the document could be placed on record instead of summoning the original record. The Civil Judge, Senior Division, accordingly rejected the application on the ground that since CS DJ 18883/2016 Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 43 of 100 the certified copy was filed on the record, it was unnecessary to call for the original record. The Defendant had moved another application at Exhibit 118 in the nature of a notice to admit the certified copy of plaint in the earlier suit. This came to be allowed by the Trial Court. The first appellate court noted that there was no objection from the Plaintiff whereupon the certified copy of the plaint was marked as Exhibit 137. In this background, the first appellate court was clearly justified in coming to the conclusion that this is not a case where the Plaintiff was deprived of an opportunity to explain the pleadings in the earlier suit. The finding that there was no prejudice to the Plaintiff cannot be faulted. The parties were all along aware of the pleadings, the nature of the objection to the maintainability of the subsequent suit on the ground of the bar Under Order 2 Rule 2 and the fact that the plaint in the earlier suit was brought on the record. Indeed, it was at the behest of the Plaintiff that a certified copy of the plaint in the earlier suit was allowed to be brought on the record and marked as Exhibit 137. In the circumstances, we are of the view that the bar Under Order 2 Rule 2 is attracted."
(Underlined by me)
38. In the facts and circumstances of the present case, this Court is of the considered view that the contents of Ex.PW1/D1 and of Mark Y are duly proved and can be looked at by this Court and the same can be read and relied upon.
CS DJ 18883/2016Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 44 of 100
39. Ld. Counsel for the plaintiff in this regard had also relied on a decision of Hon'ble Supreme Court in Gurbux Singh V/s Bhooralal; AIR 1964 SC 1810. There is a specific observation of the Hon'ble Supreme Court that the pleadings in the earlier suit were not part of record (as the same were not filed in the present Suit). The factual matrix, however, of the present case being materially different from that dealt with in Gurbux Singh Supra, the said decision has no application in the facts of the present case.
40. On the aspect as to whether the present Suit is maintainable in view of provisions of Order II Rule 2 CPC, Ld. Counsel for the plaintiff had primarily relied on two decisions of Hon'ble Supreme Court passed in Rathnavathi V/s Kavita Ganashamdas; MANU/SC/0966/2014 and Inbasegaran and Anr. V/s S.Natarajan (Dead) through LRs; (2015) 11 SCC 12 whereas Ld. Counsel for the defendants No. 3 and 4 had relied on a decision of Hon'ble High Court of Delhi passed in Lakhbir Singh V/s Arun Khanna; 2015 (3) CLJ 527 Del.
41. Hon'ble Division Bench of High Court of Delhi in Lakhbir Singh Supra, while, in the facts and circumstances of the case, holding that a singular cause of action accrued in favour of Lakhbir Singh (plaintiff) for the alleged breach committed by Arun Khanna (defendant) and two reliefs were available to him under the singular cause of action, [T]he first was to seek the execution of the sale deed pursuant to the agreement to sell and the second for delivery of vacant possession of the suit property, dismissed the Appeal of the Plaintiff. Since, the Hon'ble High Court has discussed both the judgments of Hon'ble Supreme Court passed in Rathnavathi Supra and CS DJ 18883/2016 Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 45 of 100 Inbasegaran Supra, I am quoting the decision of Hon'ble High Court in extenso;
"7. Order II Rule 2 of the Code of Civil Procedure reads as under:-
"2. Suit to include the whole claim -
(1) Every suit shall include the whole of the claim which the plaintiff is entitled to make in respect of the cause of action; but a plaintiff may relinquish any portion of his claim in order to bring the suit within the jurisdiction of any Court.
(2) Relinquishment of part of claim - Where a plaintiff omits to sue in respect of, or intentionally relinquishes, any portion of his claim, he shall not afterwards sue in respect of the portion so omitted or relinquished.
(3) Omissions to sue for one of several reliefs - A person entitled to more than one relief in respect of the same cause of action may sue for all or any of such reliefs; but if he omits, except with the leave of the Court, to sue for all such reliefs, he shall not afterwards sue for any relief so omitted.
Explanation - For the purposes of this rule an obligation and a collateral security for its performance and successive claims arising under the same obligation shall be deemed respectively to constitute but one cause of action."
CS DJ 18883/2016Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 46 of 100
8. The task would obviously be apparently simple. To see the cause of action on which the suits filed by Lakhbir Singh were founded; and if found to be based on the same cause of action, to hold that the second suit was barred.
9. Attempts have been made to define 'a cause of action' but with varying success. Perhaps the concept can better be described than defined. Is it one's right to ask and obtain judicial aid? Is it the statement of facts showing cause for judicial action? Or does it exist independently of a judicial proceeding and consists of that group of facts upon which a claim for judicial aid can be made? Is it the unlawful invasion of a right - the wrong committed? Is it that group of facts showing a primary right-duty and delict? Is it that group of operative fact showing breach of a single right giving cause for the Courts to give relief to the party or parties affected? Or is it that aggregate of operative facts which give rise to one or more legal relations of right-duty enforceable in the Courts? Is it the statement of all facts which if traversed by the opposite party, requiring them to be proved? Is it those facts which would be required to be stated thereby entitling a complaining party to some judicial relief?
10. This decision does not make an attempt to find out as to what should be the best definition of a cause of action, and we would only observe that each definition, or description of a cause of action, emphasizes one element more than the other CS DJ 18883/2016 Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 47 of 100 while retaining the floret based composite wholeness of a cause of action.
11. It being a settled law that the requirement of the Code of Civil Procedure, 1908 enjoins upon a plaintiff to unite all claims arising out of a cause of action in one suit and does not enjoin upon a plaintiff to unite different causes of action in one suit, except in both cases with the leave of the Court to institute a second suit, the problem arises to identify whether on the same set of facts two or more causes of action accrue or arise, or whether two or more reliefs/claims arise out of a singular cause of action.
12. In some cases the distinguishing marks can be found with clarity, whereby a cause of action can be readily ascertained, but many a times amidst the pressure of other legal matters that the Courts encounter it becomes a complicated task, because of the time consuming nature thereof, to find out whether on a given set of facts a singular or a plural cause of action has accrued.
13. With docket explosions in Courts in India, search needs to be made for some rule of thumb or formula which perhaps can be mechanically applied, and if found impossible of being identified, it would still be desirable to make the test as simple and as definite as possible, capable of being properly used under the situations confronted by the Courts.
14. It becomes necessary to define the parameters of a cause of action because only then the distinguishing features CS DJ 18883/2016 Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 48 of 100 consisting of the wrong committed can be identified with clarity. Per necessity, a cause of action would therefore consist of two distinct parts. The first part therefore would be the statements of the facts from which the plaintiff's primary right can be ascertained and the second part would be the statement of the facts from which the defendant's corresponding duty having arisen; together with the facts which constitute the defendants delict or act of wrong.
15. The law has always tried to protect a person from being unnecessarily harassed by litigation. Its statutory embodiment in the Indian legal system is to be found in Rule 1 of Order II, which requires : 'every suit shall as far as practicable be framed so as to afford ground for final decision upon the subjects in dispute and to prevent further litigation concerning them'. Thus, nobody should be permitted to prosecute two trials where one, properly constituted, would suffice. Of lately we find a class of litigants emerging where they use the machinery of the law to force some desired result by the mere annoyance of litigation. It is the duty of the Court to protect individuals from such a misuse of the legal machinery. There is another reason for the Courts insisting upon the minimum of suits. The public expense in maintaining the open Courts has become considerable and the public has a right to demand that its Courts are not used unnecessarily. A Court cannot be said to be an open Court if there is too large a congestion of CS DJ 18883/2016 Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 49 of 100 suitors at the threshold. Every effort needs to be made to thin out the crowd seeking the use of the Courts.
16. When a Court is confronted with the question whether a previous litigation between the same parties embodied the cause of action on which the subsequent suit has been filed, the group of constitutive or operative facts needs to be identified with a hawk's eye, and the only guiding star would be to see and identify, with precision, the group of constitutive or operative facts. If the essential facts are the same, a little different assembly thereof has to be ignored. The decision reported as (1913) 89 KAN.622 Naugle Vs. Naugle is illustrative of how the issue needs to be approached. The former suit was one for specific performance of a rear estate contract. The second suit was for damages for breach of the contract. The Court held that there was one cause of action and very properly distinguished the case from one of splitting a cause of action as said it was, in fact, using the same cause of action for two purposes. To quote :-
"While a creditor may not sue for one-half his debt at a time and thus split his cause of action, he is not compelled to pursue his remedy at law for damages for a breach of contract, but may seek to secure specific performance only. To do so is not to split his cause of action into parts but to use it for only two possible purposes.......CS DJ 18883/2016
Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 50 of 100 While the rule against splitting a cause of action is thoroughly well settled, and based largely, if not entirely, upon the ground that a defendant may not be harassed with the expense of repeated litigation for parts of one claim, by a parity of reasoning it must be held that a plaintiff with only one cause of action cannot be permitted to use it more than once in order to recover from the defendant; otherwise the latter might be harassed with as many lawsuit as there were kinds of relief which the plaintiff deemed himself entitled to. While, speaking precisely, the questions of damages was not in fact tried and determined in the former action, still the cause of action, which included a right to recover the damages, was tried out and determined and the plaintiff had his opportunity and day in court to recover on his one cause of action whatever the facts and the law warranted. So, then, the same cause of action had been litigated, and the only reasons that relief by way of damages was not sought or had was the failure of the plaintiffs to use their cause of action as fully in the former action as they might have done."
17. In other words, the relief sought is not a determining factor in distinguishing a cause of action. The decision shows CS DJ 18883/2016 Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 51 of 100 further, that a cause of action may be used for several purposes. It may be used to obtain judgment for damages for breach of contract; it may be used to get one's money back on breach of contract; it may be used for specific relief as specific performance or rescission or cancellation. Only one cause of action is used for whichever purpose it may be employed. In the same way a trespass may be the basis of an action to recover damages or, in certain cases, to obtain an injunction.
18. Whereas it may be easy to find elements which do not constitute the distinguishing elements of a cause of action, but sometimes it is exceedingly difficult to pick out those elements by which a cause of action can be determined. It is easy for Court to chant : 'of the various elements the primary right and duty and the delict or wrong combined constitute the cause of action in the legal sense of the term', but sometimes the chant is difficult to apply. But, its application is easy in actions upon contracts because in such cases the nature of the right and the corresponding duty is well-defined. It is trite that when a contractual right is violated or when the contract is said to be broken, there arises a cause of action.
19. There may be several breaches of the contract but there is still only one cause of action except where the contract consists of a set of many reciprocal obligations which are breached at different points of time.
CS DJ 18883/2016Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 52 of 100
20. The decision of the Supreme Court in Virgo Industries' case (supra) held a subsequent suit seeking specific performance of an agreement to sell to be barred under Order II Rule 2 of the Code of Civil Procedure because a previous suit had been instituted by the plaintiff seeking a decree for permanent injunction against the defendant concerning two agreements of sale both dated July 27, 2005 in respect of two different parcels of immovable property. Seeking a decree for permanent injunction to restrain the seller from alienating the suit property it was pleaded that the attempt to alienate the suit property was intended to frustrate the agreement between the parties. In spite of the fact that when the suit praying for a decree of permanent injunction was filed the six month's period fixed under the two agreements for sale for execution of the sale-deeds had not yet expired, the Supreme Court found that the two suits were founded on the same cause of action i.e. an alleged wrong committed by the defendant having effect of evincing the intention of the defendant not to honour its obligation under the two agreements to sell. In para 15 of the opinion, dealing with the contention that when the first suit seeking a decree for permanent injunction was filed the time fixed under the two agreements for sale dated July 27, 2005 had not elapsed, disagreeing with the view taken by the High Court, the Supreme Court held as under:-
"15. Furthermore, according to the Plaintiff, which fact is also stated in the plaints filed in C.S. CS DJ 18883/2016 Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 53 of 100 Nos. 831 and 833, on the date when the aforesaid two suits were filed the relief of specific performance was premature inasmuch as the time for execution of the sale documents by the Defendant in terms of the agreements dated 27.7.2005 had not elapsed. According to the Plaintiff, it is only after the expiry of the aforesaid period of time and upon failure of the Defendant to execute the sale deeds despite the legal notice dated 24.2.2006 that the cause of action to claim the relief of specific performance had accrued. The above stand of the Plaintiff found favour with the High Court. We disagree. A suit claiming a relief to which the Plaintiff may become entitled at a subsequent point of time, though may be termed as premature, yet, cannot per se be dismissed to be presented on a future date. There is no universal rule to the above effect inasmuch as "the question of a suit being premature does not go to the root of the jurisdiction of the Court" as held by this Court in Vithalbhai (P) Ltd. v. Union Bank of India 2005 (4) SCC 315. In the aforesaid case this Court has taken the view that whether a premature suit is required to be entertained or not is a question of discretion and unless "there is a mandatory bar created by a statute which disables CS DJ 18883/2016 Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 54 of 100 the Plaintiff from filing the suit on or before a particular date or the occurrence of a particular event", the Court must weigh and balance the several competing factors that are required to be considered including the question as to whether any useful purpose would be served by dismissing the suit as premature as the same would entitle the Plaintiff to file a fresh suit on a subsequent date. We may usefully add in this connection that there is no provision in the Specific Relief Act, 1963 requiring a Plaintiff claiming the relief of specific performance to wait for expiry of the due date for performance of the agreement in a situation where the Defendant may have made his intentions clear by his overt acts."
21. Two subsequent decisions of the Supreme Court in which suits seeking specific performance of an agreement to sell were held to be maintainable notwithstanding earlier suits filed seeking a decree for permanent injunction to restrain the sellers from selling, alienating or creating third party rights in the properties which were the subject matter of the agreement to sell, need to be noted by us and ratio of law culled out therefrom, for the reason we find that both decisions reiterate the same principle of law which was stated and applied by the Supreme Court in Virgo Industries' case (supra). Interestingly, both decisions were pronounced on October 29, 2014 by two CS DJ 18883/2016 Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 55 of 100 different Benches of the Supreme Court. The decisions are reported as 2014 (12) SCALE 386 Rathnavathi Vs. Kavita Ganashamdas and 2014 (12) SCALE 435 Inbasegaran Vs. S.Natarajan.
22. The facts of Rathnavathi's case were that the defendant No.2 in the suit seeking decree for specific performance was the original owner of a house and defendant No.1 was the subsequent purchaser. The suit property was purchased by defendant No.2 under a scheme from Bangalore Development Authority and on February 15, 1989 defendant No.2 agreed to sell the suit property to the plaintiff for a consideration of 3,50,000/- (Rupees Three Lacs Fifty Thousand only) and received 50,000/- (Rupees Fifty Thousand only) as advance sale consideration. Possession had been handed over to the plaintiff. The plaintiff paid the balance sale consideration when possession was handed over to the plaintiff. The plaintiff made improvements in the property and spent money. Alleging that defendant No.1 visited the suit property along with defendant No.2 and other unwanted elements and threatened the plaintiff to dispossess her from the suit land, a suit was filed seeking a decree for permanent injunction to restrain the defendants from interfering in the plaintiff's peaceful possession. The relief in the suit was opposed by the defendants by pleading that balance sale consideration was not paid and hence defendant No.2 cancelled the agreement to sell dated February 15, 1989. Pleading same facts as were pleaded CS DJ 18883/2016 Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 56 of 100 in the earlier suit the plaintiff filed the second suit seeking decree for specific performance as also cancellation of the sale-deed executed by defendant No.2 in favour of defendant No.1. Finding that the suit seeking decree for permanent injunction was founded on the wrong of the threat of dispossession and not a breach of the agreement to sell dated February 15, 1989, the Supreme Court held that the suit seeking specific performance was founded on a separate and distinct cause of action. In paragraph 26 to 36, the Supreme Court held as under:-
"26. Coming first to the legal question as to whether bar contained in Order II Rule 2 of Code of Civil Procedure is attracted so as to non-suit the Plaintiff from filing the suit for specific performance of the agreement, in our considered opinion, the bar is not attracted.
27. At the outset, we consider it apposite to take note of law laid down by the Constitution bench of this Court in Gurbux Singh v. Bhooralal AIR 1964 SC 1810, wherein this Court while explaining the true scope of Order II Rule 2 of Code of Civil Procedure laid down the parameters as to how and in what circumstances, a plea should be invoked against the Plaintiff. Justice Ayyangar speaking for the Bench held as under:CS DJ 18883/2016
Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 57 of 100 In order that a plea of a bar under Order 2 Rule 2(3) of the Code of Civil Procedure should succeed the Defendant who raises the plea must make out (1) that the second suit was in respect of the same cause of action as that on which the previous suit was based; (2) that in respect of that cause of action the Plaintiff was entitled to more than one relief; (3)that being thus entitled to more than one relief the Plaintiff, without leave obtained from the Court omitted to sue for the relief for which the second suit had been filed. From this analysis it would be seen that the Defendant would have to establish primarily and to start with, the precise cause of action upon which the previous suit was filed, for unless there is identity between the cause of action on which the earlier suit was filed and that on which the claim in the later suit is based there would be no scope for the application of the bar.....
28. This Court has consistently followed the aforesaid enunciation of law in later years and reference to only one of such recent decisions in Virgo Industries (Eng.) P. Ltd. v. Venturetech Solutions P. Ltd. (2013) 1 SCC 625, would suffice, wherein this Court reiterated the principle of law in following words:CS DJ 18883/2016
Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 58 of 100 The cardinal requirement for application of the provisions contained in Order II Rules 2(2) and (3), therefore, is that the cause of action in the later suit must be the same as in the first suit. It will be wholly unnecessary to enter into any discourse on the true meaning of the said expression, i.e. cause of action, particularly, in view of the clear enunciation in a recent judgment of this Court in the Church of Christ Charitable Trust and Educational Charitable Society, represented by its Chairman v. Ponniamman Educational Trust represented by its Chairperson/Managing Trustee JT 2012 (6) SC 149. The huge number of opinions rendered on the issue including the judicial pronouncements available does not fundamentally detract from what is stated in Halsbury's Laws of England, (4th Edition). The following reference from the above work would, therefore, be apt for being extracted herein below:
'Cause of Action' has been defined as meaning simply a factual situation existence of which entitles one person to obtain from the Court a remedy against another person. The phrase has been held from the earliest time to include every fact which is material to be proved to CS DJ 18883/2016 Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 59 of 100 entitle the Plaintiff to succeed, and every fact which a Defendant would have a right to traverse. 'Cause of action' has also been taken to mean that particular action on the part of the Defendant which gives the Plaintiff his cause of complaint, or the subject-matter of grievance founding the action, not merely the technical cause of action.
29. In the instant case when we apply the aforementioned principle, we find that bar contained in Order II Rule 2 is not attracted because of the distinction in the cause of action for filing the two suits. So far as the suit for permanent injunction is concerned, it was based on a threat given to the Plaintiff by the Defendants to dispossess her from the suit house on 2.1.2000 and 9.1.2000. This would be clear from reading Para 17 of the plaint. So far as cause of action to file suit for specific performance of agreement is concerned, the same was based on non performance of agreement dated 15.2.1989 by Defendant No. 2 in Plaintiff's favour despite giving legal notice dated 6.3.2000 to Defendant No. 2 to perform her part.CS DJ 18883/2016
Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 60 of 100
30. In our considered opinion, both the suits were, therefore, founded on different causes of action and hence could be filed simultaneously. Indeed even the ingredients to file the suit for permanent injunction are different than that of the suit for specific performance of agreement.
31. In case of former, Plaintiff is required to make out the existence of prima facie case, balance of convenience and irreparable loss likely to be suffered by the Plaintiff on facts with reference to the suit property as provided in Section 38 of the Specific Relief Act, 1963 (in short "the Act") read with Order 39 Rule 1 & 2 of Code of Civil Procedure. Whereas, in case of the later, Plaintiff is required to plead and prove her continuous readiness and willingness to perform her part of agreement and to further prove that Defendant failed to perform her part of the agreement as contained in Section 16 of The Act.
32. One of the basic requirements for successfully invoking the plea of Order II Rule 2 of Code of Civil Procedure is that the Defendant of the second suit must be able to show that the second suit was also in respect of the same cause of action as that on which the previous suit was based.
CS DJ 18883/2016Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 61 of 100
33. As mentioned supra, since in the case on hand, this basic requirement in relation to cause of action is not made out, the Defendants (Appellants herein) are not entitled to raise a plea of bar contained in Order II Rule 2 of Code of Civil Procedure to successfully non suit the Plaintiff from prosecuting her suit for specific performance of the agreement against the Defendants.
34. Indeed when the cause of action to claim the respective reliefs were different so also the ingredients for claiming the reliefs, we fail to appreciate as to how a plea of Order II Rule 2 could be allowed to be raised by the Defendants and how it was sustainable on such facts.
35. We cannot accept the submission of learned senior Counsel for the Appellants when she contended that since both the suits were based on identical pleadings and when cause of action to sue for relief of specific performance of agreement was available to the Plaintiff prior to filing of the first suit, the second suit was hit by bar contained in Order II Rule 2 of Code of Civil Procedure.
36. The submission has a fallacy for two basic reasons. Firstly, as held above, cause of action in CS DJ 18883/2016 Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 62 of 100 two suits being different, a suit for specific performance could not have been instituted on the basis of cause of action of the first suit. Secondly, merely because pleadings of both suits were similar to some extent did not give any right to the Defendants to raise the plea of bar contained in Order II Rule 2 of Code of Civil Procedure. It is the cause of action which is material to determine the applicability of bar under Order II Rule 2 and not merely the pleadings. For these reasons, it was not necessary for Plaintiff to obtain any leave from the court as provided in Order II Rule 2 of Code of Civil Procedure for filing the second suit."
23. The facts in Inbasegaran's case (supra) were that S.Natarajan, the defendant was the allottee of a parcel of land under the housing board. The board had handed over possession under a lease-cum-sale agreement obliging S.Natarajan to construct a building on the land. Sale-deed had not been executed by the board in favour of S.Natarajan. (It appears that the sale-deed had to be executed by the Board after S.Natarajan constructed a building on the land). S.Natarajan entered into an agreement to sell the land with Inbasegaran for a sale consideration of `3,84,220/- (Rupees Three Lacs Eighty Four Thousand Two Hundred and Twenty only) and received a sum of `1,00,000/- (Rupees One Lac CS DJ 18883/2016 Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 63 of 100 only) towards part sale consideration and handed over possession of the land. Inbasegaran constructed a building on the land. Alleging that S.Natarajan was trying to unlawfully take possession of the building suit seeking decree for permanent injunction was filed by Inbasegaran against S.Natarajan which was followed soon after by a suit seeking decree for specific performance. Referring to the decision in Virgo Industries' case (supra), in paragraph 16 and 17, after noting a very relevant fact that by the time the suit for specific performance was filed the housing board had executed the sale-deed in favour of S.Natarajan, the Supreme Court held as under:-
"16. Admittedly, the first suit being O.S. No. 445 of 1985 was filed by the Plaintiff-Appellant for the grant of permanent injunction restraining the Defendant, his agents and servants from interfering with the possession and enjoyment of the suit property by the Plaintiffs either by attempting to trespass into it or in any other manner whatsoever. Besides other facts, it was pleaded that in pursuance of the sale agreement the Plaintiff took possession of the suit plot from the Defendant and began construction of Kalyana Mahal. It was alleged by the Plaintiff that the Defendant with an ulterior malafide motive and intention of extracting more money was CS DJ 18883/2016 Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 64 of 100 representing to the Plaintiffs that he would execute the sale deed after getting the sale deed from the Housing Board and after completion of the construction of the building. With that ulterior motive, the Defendant tried to forcibly take possession of the building constructed by the Plaintiffs and threatened the Plaintiffs' worker to remove them from the building. The Plaintiffs then gave complaint to the police and in response, the police immediately rushed to the suit property and warned the rowdies not to enter into the building. The Plaintiffs, therefore, pleaded that the Defendant was again arranging to gather unruly elements and to forcibly and unlawfully take possession of the suit property from the Plaintiffs. With that apprehension, the suit was filed mainly on the cause of action which arose when the Defendant attempted to forcibly occupy the suit property by driving away Plaintiffs' workers and that the Defendant was arranging to forcibly and unlawfully take possession of the suit property. The Defendant, in his written statement, denied each and every allegation and stated that building was constructed by him and in fact the Plaintiffs attempted to forcibly take possession of the building.CS DJ 18883/2016
Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 65 of 100
17. In the subsequent suit filed by the Plaintiff being O.S. No. 252 of 1986, a decree for specific performance of the agreement was claimed on the ground inter alia that the Defendant in the earlier suit took a defence that the sale agreement was allegedly given up or dropped by the Plaintiff. The cause of action, as pleaded by the Plaintiff in the subsequent suit, arose when Defendant-
Respondent disclosed the transfer made by Housing Board in his favour and finally when the Defendant was exhibiting an intention of not performing his part of the sale agreement and in reply to the lawyer's notice the Defendant made a false allegation and denied to execute the sale deed as per the agreement.""
(Underlined by me)
42. In this connection, another decision of the Hon'ble High Court of Delhi in Nutan Tyagi V/s Nirmala Dabas; 232 (2016) DLT 60; MANU/DE/1752/2016 can also be referred wherein both the judgments of Hon'ble Supreme Court passed in Rathnavathi Supra and Inbasegaran Supra were discussed. The relevant paras are;
"14. What I understand of the two judgments i.e. Virgo Industries (Eng) P. Ltd. supra and Inbasagaran supra is that if in the plaint in the earlier suit for injunction, it is not the plea that the seller is indulging in the acts which are sought to be injuncted for frustrating the CS DJ 18883/2016 Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 66 of 100 agreement to sell, a subsequent suit for the relief of specific performance would not be barred by Order II Rule 2 CPC; otherwise it would be.
15. xxxxx
16.xxxxx
17. The counsel for the appellant/plaintiff however drew attention to Rathnavathi Vs. Kavita Ganashamdas (2015) 5 SCC 223 pronounced on the same date as Inbasagaran supra by a different Bench of two judges of the Supreme Court. That was also a case of the purchaser first instituting a suit for permanent injunction restraining the seller from interfering with the purchaser‟s possession of the property agreed to be sold and subsequently instituting a suit for specific performance of the agreement to sell. Both the suits were consolidated for trial. The trial Court dismissed both the suits inter alia holding the suit for specific performance to be barred by Order II Rule 2 CPC. The High Court allowed both the appeals. Supreme Court upheld the judgments of the High Court. With respect to the plea of Order II Rule 2 CPC it was held - (i) that for Order II Rule 2 CPC to apply the cause of action in later suit has to be the same as in the first suit; (ii) that the suit for permanent injunction was based on a threat of dispossession; (iii) the cause of action for the subsequent suit for specific performance was CS DJ 18883/2016 Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 67 of 100 nonperformance of the agreement to sell; (iv) both the suits were thus founded on the different causes of action and hence could be filed simultaneously; (v) that the ingredients to file the suit for permanent injunction are different than that of the suit for specific performance; (vi) that even if both the suits are based on identical pleadings and even if the cause of action to sue for relief for specific performance of agreement to sell was available prior to filing of the first suit, the second suit would not be barred by Order II Rule 2 CPC because the cause of action in the two suits is different; (vii) a suit for specific performance could not have been instituted on the basis of cause of action of the first suit; (viii) merely because pleadings of both suits are similar to some extent does not give rise to the Order II Rule 2 of CPC; (ix) it is the cause of action which is material to determine the applicability of bar under Order II Rule 2 and not merely the pleadings; (x) since the plea of Order II Rule 2, if upheld, results in depriving the plaintiff to file the second suit, it is necessary for the court to carefully examine the entire factual matrix of both the suits, the cause of action on which the suits were founded and the reliefs claimed in both the suits and lastly the legal provisions applicable for grant of relief in both the suits."
(Underlined by me) CS DJ 18883/2016 Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 68 of 100
43. Let us now examine the facts of the Case in light of the above-noted exposition of law.
44. The previous Suit was for 'Injunction' and whereas the present Suit is for 'Specific performance of Contract and in the alternative for damages/ compensation'. In the previous Suit, the plaintiffs while alleging in para 11 of the plaint that the defendants have threatened to close the negotiations and enter into a fresh negotiation with third parties and in para 16 that unless the defendants are restrained treating the agreement with the plaintiffs as closed and from entering any fresh agreement with any other party, the plaintiffs will suffer irreparable injury, prayed for following reliefs:-
a) restrain the defendants from entering into any agreement as regards the development/ collaboration/ construction on the property No. 6-A, Underhill Road, Civil Lines, Delhi- 110054 with any other party except the plaintiffs;
b) restraint the defendants from transferring, alienating, or parting with possession in any manner of property No. 6-A, Underhill Road, Delhi or any part thereof;
c) direct the defendants to enter into a formal agreement with the plaintiffs or either of them in terms of the agreement/ understanding dt. 23.12.1988;
d) costs of the proceedings be awarded in favour of the plaintiff and against the defendants;
e) pass such other and further orders as this Hon'ble Court may deem fit and proper in the facts and circumstances of the case.CS DJ 18883/2016
Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 69 of 100
45. The plaintiffs in paras 13 to 19 of the plaint of the present Suit had pleaded the facts regarding circumstances under which the earlier Suit for injunction was filed and what led him filing the present Suit for Specific performance. Paras 13 to 19 of the plaint of the present Suit reads as under:-
"13. That since the Defendants were contemplating resting rights of other person in the property in order to jeopardised the rights of the plaintiffs and create multiplicity of rights with a view to complicate the whole matter, Plaintiffs on 19.12.1989 (nineteenth December one thousand nine hundred eighty nine) filed a suit for injunction against the Defendants interalia praying that the Defendants be restrained from entering into any agreement as regards development/ collaboration/ construction on the property No. 6-A, Underhill Road, Civil Lines, Delhi- 110054 with any other party and further restraining them transferring, alienating, or parting with the possession of the said property or any part thereof in any manner to anyone except Plaintiffs. In the said suit, being suit no. 3456 of 1989 the Defendants were restrained from transferring the property and entering into any agreement by an interim order. Plaintiff no. 2 is a Private Limited Company which was incorporated on 11.7.89. Plaintiff No. 2 is the nominee of Plaintiff no. 1 and all the rights were also assigned in its favour. Plaintiff no. 2 is a necessary party.CS DJ 18883/2016
Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 70 of 100
14. That during the pendency of the suit the Defendants filed a written statement controverting the contentions of the Plaintiffs. The Defendants alleged that they did not enter into any agreement with Plaintiff no. 2 besides making other allegations.
15. That during the pendency of the said Suit the Plaintiff no. 1 was in Delhi on 1.6.90 and on 13.6.90 and had contacted the defendants for amicable settlement as neither of the parties were gaining any thing from the dispute. In the suit filed by the Plaintiffs, the defendants were restrained by an interim injunction from entering into any agreement with any other person or persons as regards development/ collaboration and construction. The Defendants however represented that so long as the suit is pending it is not conducive for any settlement and in any case suit is not for specific performance and for mere injunction.
16. That the Counsel for the Plaintiffs Sh. Arun Kumar Advocate had been elevated in July 1990 and they had no counsel thereafter. The Defendants had also been contending that nothing would be done and could be done so long as the suit is pending and injunction is operating against them. The Plaintiffs bonafidely believed the Defendants and did not pursue their suit which was dismissed in default of appearance of Plaintiffs and their CS DJ 18883/2016 Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 71 of 100 counsel on 09.10.1990 (ninth October one thousand nine hundred ninety).
17. That the Plaintiff No. 1 again approached the Defendants a number of times after Nov, 1990 to settle the matter and thereafter handover the possession of the plot and take Rs. 10,00,000/- (Rs. Ten lacs) as part of security amount and balance amount of Rs. 20,00,000/- (Rs. Twenty lacs) at the time of sanctioning of plans and before start of construction. The plaintiff no. 1 had approached and contacted the defendants on 12.11.90 & 20.12.90. The defendants however first represented to the Plaintiffs that they have not been able to trace the copy of agreement and soon they shall trace the same and send the same or it can be collected by the Plaintiff no. 1 thereafter the Plaintiffs can apply for sanctioning of plans which can be got prepared by the Plaintiffs. The Defendants however neither send the copy of agreement duly signed by them nor gave it to the Plaintiff no. 1 whenever he met them. On 17th January, 1991, the Plaintiff no. 1 met the Defendants who started representing since considerable time has passed it will not be possible to construct and develop the property on the same terms and conditions as were agreed and settled between them and as there are other differences which are also to be sorted out. The Plaintiff no. 1 was asked to CS DJ 18883/2016 Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 72 of 100 contact defendants after a few days after reconsideration so that the matter could be sorted out.
18. That the Plaintiff no. 1 met Defendants on 4.3.91 and 28.3.91 and a number of times thereafter however, defendants kept on delaying the handing over of agreement duly signed by them and handing over of possession on one pretext or other. The Plaintiffs had also pointed out to the Defendant no. 1 his allegation that a part of the property had been transferred by him to the defendant No. 5. The defendants assured the plaintiffs that the construction can be done on the alleged area of the defendant No. 5 and the areas after construction would be given to the defendant No. 5 by the defendants No. 1 to 4 from their share of constructed area. The defendant no. 5 is a necessary and proper party in the facts and circumstances.
19. That the defendants No. 1 to 4 however represented that now they want 60% of the built up area and they demanded a further sum of Rs. 15,00,000/- (Rupees fifteen lacs) as security. The Plaintiffs also approached Prem Dhawan for the mediation so that defendants may perform their part of agreement and may not raise such demands which were not agreed and which were not feasible. The defendants however kept on insisting with their illegal demands and again started delay in signing the agreement and handing over the possession and CS DJ 18883/2016 Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 73 of 100 performing other parts of the agreement dated 23.12.88. The defendants had entered into an agreement for reconstruction of the plot measuring about 3425 sq. yds. The FAR in the area permissible is .75 and the Plaintiffs are entitled for about 10403.45 sq. yds. i.e. 45% of 23113.75 sq. feet area. The total cost of construction was 35 lacs for which amount the Plaintiffs had agreed to give the security also. The Plaintiffs are entitled for the area of 10403.45 sq. feet i.e. 45% of 23113.75 sq. feet for the consideration of Rs. 35 lacs which the plaintiffs had always been ready and willing to pay. That the defendants no. 1 to 4 have breached their part of agreement in not handing over the possession of the property and by not executing the power of attorney in favour of the Plaintiff no. 1 so that the necessary things could be done by the Plaintiffs in terms of agreement dated 23.12.1988 (twenty third December one thousand nine hundred eighty eight) arrived at between the parties for the development/ collaboration/ construction of property number 6-A Underhill Road, Civil Lines, Delhi in collaboration with the Plaintiffs."
46. So, it is apparent from reading of the pleadings of the previous Suit, that the previous Suit of the Injunction of the plaintiffs was filed on the ground of plaintiff's understanding of the circumstances that the defendants were threatening to back out from closing a transaction/ negotiations (arisen out of a receipt dated 23.12.1988; Ex.P1) regarding the CS DJ 18883/2016 Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 74 of 100 development/ collaboration/ construction on the property No. 6-A, Underhill Road, Civil Lines, Delhi- 110054 with the plaintiffs and were inclined to enter into a fresh agreement with the other party. Subsequently, during pendency of that Suit, plaintiff No. 1 met with the defendants and some talks of settlement took place between them and as a pre-condition to continue/ proceed further with the defendants regarding the completion of transaction/ negotiations of the said development/ collaboration/ construction on the property No. 6-A, Underhill Road, Civil Lines, Delhi- 110054, the plaintiffs did not pursue their suit which was dismissed in default of appearance of Plaintiffs and their counsel on 09.10.1990. However, the defendants during settlement talks tried to re-negotiate terms with the plaintiffs and ultimately refused to perform their part of obligations under the said transaction/ negotiations. The plaintiffs, as such, alleging breach, have filed the present Suit for specific performance assuming receipt dated 23.12.1988; Ex.P1 as a concluded contract.
47. The sine qua non for invoking Order II Rule 2 against the plaintiffs by the defendants is that the relief which the plaintiffs have claimed in the second suit was also available to the plaintiffs for being claimed in the previous suit on the causes of action pleaded in the previous suit against the defendant and yet not claimed by the plaintiff. Therefore, what is to be examined is whether the plaintiff was entitled to claim a relief of specific performance in the previous suit on the basis of cause of action pleaded by the plaintiffs in the previous suit against the defendants. In other words, the question that arises for consideration is whether the plaintiffs could claim the relief of specific performance against the defendants in addition to his claim of injunction in the previously instituted suit ? (relied on a decision CS DJ 18883/2016 Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 75 of 100 of Hon'ble Supreme Court in Sucha Singh Sodhi (Dead) through LRs V/s Baldev Raj Walia & Anr.; (2018) 6 SCC 733)
48. In the considered view of this Court, the answer to the question posed in the above para 47 would be in 'negative' as the plaintiffs in the previous Suit had not pleaded that transaction/ negotiations (arisen out of a receipt dated 23.12.1988; Ex.P1 (Ex.PW1/8)) was concluded and as such the foundation for the relief of injunction claimed in the previous suit did not furnish a complete cause of action to sue for the relief of specific performance. The previous Suit of the Injunction was based on the perceived threat of the plaintiffs of backing out of the defendants from closing a transaction/ negotiations regarding the development/ collaboration/ construction on the property No. 6-A, Underhill Road, Civil Lines, Delhi- 110054 (paras 11 and 16 of the plaint of the previous Suit).
49. This Court accordingly holds that the present suit filed by the plaintiffs for specific performance against the defendants is not barred by the provisions of Order II Rule 2 of the Code.
50. Order IX Rule 9 CPC stipulates that where a Suit is dismissed because of non-appearance of the plaintiff, the plaintiff shall be precluded from bringing a fresh Suit on the same cause of action. However, as already held that the cause of action for filing the present Suit was different from the cause of action for the previous Suit, bar under Order IX Rule 9 CPC would not apply to the facts of the present case.
51. The dismissal of the suit under Order IX Rule 8 CPC does not operate as res judicata. It only imposes a disability on the plaintiff in terms of Order IX Rule 9 CPC. The argument of Ld. Counsel of the defendant CS DJ 18883/2016 Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 76 of 100 No.1 that the present Suit is barred by res judicata as such is misplaced and untenable.
52. There was another submission of the Ld. Counsel for the defendant No. 1 on the aspect of maintainability of the present Suit in the present form. Ld. Counsel for the defendant No. 1 had submitted that the present Suit is not maintainable in the present form without seeking declaration of telegram dated 30.05.1989 as null and void. I will deal with this submission while discussing Issue No. 9.
ISSUE NO. 5(5) Whether there was any formal agreement between the parties, which could be enforced under the provisions of Specific Relief Act ?
53. The issue before this Court is whether receipt dated 23.12.1988, Ex.P1 (Ex.PW1/8) is a record of the terms of a concluded contract for construction & development on the plot No. 6A (part of plot No. 6) Under Hill Road, Civil Lines, Delhi.
54. The receipt dated 23.12.1988, Ex.P1, is in following terms:-
Received a sum of Rupees Two Lakhs in cash towards part of security amount agreed totally to Rs. 35 Lakhs (Rupees Thirty Five Lakhs) for development/ collaboration of my/ our plot No. 6A (Part of No. 6) underhill Road, Civil lines, Delhi. The collaboration/ development shall be in the ratio of 55% to owner and 45% to developer/ collaborator M/s Sh. Mohan Khandelwal S/o Sh. J. P. Khandelwal R/o 18, Ram Kishore Road, Civil lines, Delhi- 6. The security amount shall be without interest and is refundable/ adjustable after CS DJ 18883/2016 Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 77 of 100 the project is completed. Further, Rs. 3 Lakhs shall be paid by 31st Dec, 1988 by the developers/ collaborators and Rs. 10 Lakhs shall be paid at the time of signing of agreement of collaboration with the developer. The balance remaining amount shall be paid after the plans are sanction and before the construction is started.
55. As is seen from reading of contents of Ex.P1 (reproduced hereinabove), Ex.P1 does mention certain terms regarding construction & development on the plot No. 6A (part of plot No. 6) Under Hill Road, Civil Lines, Delhi. The contents unmistakably show that the document was intended to be a record of certain terms regarding construction & development on the plot No. 6A (part of plot No. 6) Under Hill Road, Civil Lines, Delhi. The receipt dated 23.12.1988, Ex.P1, therefore, is more than a receipt.
56. The case of the defendants No. 1 to 4, on the other hand, is that the present Suit of the plaintiff is pre-mature as there had been only negotiations between the plaintiff No. 1 and the defendants No. 1 to 4, and the negotiations between the parties were not merged into an agreement, and the parties were not "ad-idem" in regard to terms and conditions of the Contract.
57. Ordinarily, a receipt is not intended to be a record of the terms of a contract. It is intended to evidence the receipt of what it says has been received by the executant. But in some cases, no doubt a receipt may be a record of the terms of an agreement between the parties. It depends upon the intention of the parties. The law does not prescribe any particular form for a record of the terms of an agreement. It is, however, to be seen from CS DJ 18883/2016 Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 78 of 100 the contents of the document Ex.P1, whether it reduces to the form of a document containing the terms of the contract between the parties.
58. Their Lordships of the Judicial Committee in Harichand Mancharam V/s. Govind Luxman Gokhale; AIR 1923 PC 47; MANU/PR/0064/1922, held;
9...Whether an agreement is a completed bargain or merely a provisional arrangement depends, on the intention of the parties as deducible from the language used by the parties on the occasion when the negotiations take a concrete shape. As observed by the Lord Chancellor (Lord Cranworth) in Ridgway v. Wharton (1857) 6 H.L.C. 238 at p. 289 : 27 L.J. Ch. 46 : 4 Jur. (N.S.) 173 : 5 W.R. 804 : 10 E.R. 1287 : 108 R.R. 88, the fact of a subsequent agreement being prepared may be evidence that the previous negotiations did not amount to an agreement, but the mere fact that persons wish to have a formal agreement drawn up does not establish the proposition that they cannot be bound by a previous agreement. In Von Hatzfeldt-Wildenburg v. Alexander (1912) 1 Ch. 284 : 81 L.J. Ch. 184 : 105 L.T. 434 Lord then Mr. Justice Parker laid down that where "the acceptance by the plaintiff was subject to a condition that the plaintiff's Solicitors should approve the title to and covenants contained in the lease, the title from the freeholder and the form of contract," the negotiations did not form a binding agreement between the parties.
(Underlined by me) CS DJ 18883/2016 Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 79 of 100
59. Hon'ble Supreme Court in Kollipara Sriramulu V/s T. Aswathanarayana and Ors.; AIR 1968 SC 1028, held;
"3. We proceed to consider the next question raised in these appeals, namely whether the oral agreement was ineffective because the parties contemplated the execution of a formal document or because the mode of payment of the purchase money was not actually agreed upon. It was submitted on behalf of the appellant that there was no contract because the sale was conditional upon a regular agreement being executed and so such agreement was executed. We do not accept this argument as correct. It is well-established that a mere reference to a future formal contract will not prevent a binding bargain between the parties. The fact that the parties refer to the preparation of an agreement by which the terms agreed upon are to be put in a more formal shape does not prevent the existence of a binding contract. There are, however, cases where the reference to a future contract is made in such terms as to show that the parties did not intend to be bound until a formal contract is signed. The question depends upon the intention of the parties and the special circumstances of each particular case. As observed by the Lord Chancellor (Lord Cranworth) in Ridgway v. Wharton 6 H.L.C. 238 the fact of a subsequent agreement being prepared may be evidence that the previous negotiations did not amount to a concluded agreement, but the mere fact that persons wish to have a formal agreement drawn up does not establish the proposition CS DJ 18883/2016 Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 80 of 100 that they cannot be bound by a previous agreement In Von Hatzfeldt-Wildenburg v. Alexander [1921] 1 Ch. 284 it was stated by Parker, J. as follows :
"It appears to be well settled by the authorities that if the documents or letters relied on as constituting a contract contemplate the execution of a further contract between the parties, it is a question of construction whether the execution of the further contract is a condition or term of the bargain or whether it is a mere expression of the desire of the parties as to the manner in which the transaction already agreed to will in fact go through. In the former case there is no enforceable contract either because the condition is unfulfilled or because the law does not recognize a contract to enter into a contract. In the latter case there is a binding contract and the reference to the more formal document may be ignored."
4. In other words, there may be a case where the signing of a further formal agreement is made a condition or term of the bargain, and if the formal agreement is not approved and signed there is no concluded contract. In Rassier v. Miller 3 A.C. 1124 Lord Cairns said :
"If you find not an unqualified acceptance subject to the condition that an agreement is to be prepared and agreed upon between the parties, and until that CS DJ 18883/2016 Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 81 of 100 condition is fulfilled no contract is to arise then you cannot find a concluded contract."
5. In Currimbhoy and Company Ltd. v. Creet 60 I.A. 297 the Judicial Committee expressed the view that the principle of the English law which is summarised in the judgment of Parker, J. in Van Hatzfeldt-Wildenburg v. Alexander [1912] 1 Ch. 284 was be applicable in India. The question in the present appeals is whether the execution if a formal agreement was intended to be a condition of the bargain dated July 6, 1952 or whether it was a mere expression of the desire of the parties for a formal agreement which can be ignored. The evidence adduced on behalf of respondent No. 1 does not show that the drawing up of a written agreement was a pre-requisite to the coming into effect of the oral agreement. It is therefore not possible to accept the contention of the appellant that the oral agreement was ineffective in law because there is no execution of any formal written document. As regards the other point, it is true that there is no specific agreement with regard to the mode of payment but this does not necessarily make the agreement ineffective. The mere omission to settle the mode of payment does not affect the completeness of the contract because the vital terms of the contract like the price and area of the land and time for completion of the sale were all fixed. We accordingly hold that Mr. Gokhale is unable to make good his argument on this aspect of the case."
CS DJ 18883/2016Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 82 of 100 (Underlined by me)
60. Bearing these principles in mind, let us see how do matters stand in the present case ?
(i) It (receipt dated 23.12.1988, Ex.P1 (Ex.PW1/8)) talks about development/ collaboration of plot No. 6A (Part of No. 6) underhill Road, Civil lines, Delhi.
(ii) The development/ collaboration shall be in the ratio of 55% to owners (defendants) and 45% to developer/ collaborator (plaintiff).
(iii) Security amount is agreed to Rs. 35 Lakhs which shall be without interest and is refundable/ adjustable after the project is completed.
(iv) Rs. 2 Lakh in cash towards part of the security amount has been received by the owners/ defendants from developer/ collaborator/ plaintiff on 23.12.1988.
(v) Rs. 3 Lakh towards part of the security amount shall be paid by 31.12.1988.
(vi) Rs. 10 Lakhs shall be paid at the time of signing of agreement of collaboration with the developer.
(vii) The remaining amount of Rs. 20 Lakhs shall be paid after the plans are sanctioned and before the construction is started.
61. So, receipt dated 23.12.1988, Ex.P1 (Ex.PW1/8) contemplates signing of an agreement of collaboration with the developer. Now, what is to be seen is whether the execution of the agreement of collaboration is a condition or term of the bargain or whether it is a mere expression of the desire of the parties as to the manner in which the transaction already agreed to will in fact go through.
CS DJ 18883/2016Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 83 of 100
62. Before proceeding to examine the rival submissions, it is necessary to bear in mind this general principle (subject to certain exceptions) that in order to be a binding agreement or contract there ought to be an unqualified acceptance of all the proposals made by one party or the other, or in other words, that the parties must be ad idem on all matters concerning the agreement. It is immaterial that some of the terms of the proposal or the counter proposal are important or unimportant, major or minor. If the proposal on even a minor term is not accepted, the parties cannot be said to be ad idem and there cannot be a concluded contract (Sections 2 and 7 of the Indian Contract Act, 1872).
63. At the outset it could be seen that the agreed security amount was to be paid at four stages. First, on 23.12.1988 itself when Ex.P1 was executed, next around after one week i.e. by 31.12.1988, thirdly at the time of signing of agreement of collaboration with the developer, and lastly, after the plans are sanctioned and before the construction is started. And, security amount is in increasing order; first, Rs. 2,00,000/-, then, Rs. 3,00,000/-, next, Rs. 10,00,000/- and lastly Rs. 20,00,000/-. It clearly shows the increasing importance of succeeding stages given by the parties.
64. The payment of Rs. 10,00,000/- as part payment towards security amount is made contemporaneous with the event of executing the collaboration agreement which itself signifies the importance given to the execution of the collaboration agreement by the parties. It could further be seen that no time limit was prescribed by the parties for the execution of the collaboration agreement indicating that talks were still in the process and all terms were not settled by then between the parties.
CS DJ 18883/2016Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 84 of 100
65. The discussion between the parties was regarding construction & development of an immovable property. In that regard, receipt dated 23.12.1988, Ex.P1 was executed. In relation to a construction & development agreement, there are various details and specifications which need to be agreed between parties before it could be said that an agreement has been arrived at between them. It is inherent in construction & development agreement that various material specifications have to be agreed upon by the parties. For example, the area to be constructed, sanction of plan, the kind of finish, the quality of workmanship, the quality of materials to be used in construction, etc. have to be agreed upon before a collaboration agreement. A construction & development agreement is not merely a straightforward agreement to sell an open parcel of land. It seems that the parties were conscious of this fact and for this reason they chose to have a condition of executing a collaboration agreement.
66. It was submitted by the Ld. Counsels for the defendants No. 1 to 4 that the parties were not at ad idem as the receipt dated 23.12.1988 Ex.P1 was bereft of any details regarding procedure to be followed for construction/ development of the property. It was submitted that the same was to be codified only in the formal agreement which never came into being. In the absence of any formal agreement, there remained several uncertainties viz. (i) the present Suit is filed on the premise that that same was in respect of property No. 6A, Under Hill Road measuring 3425 Sq. Yds. whereas the receipt dated 23.12.1988 Ex.P1 does not contain any measurement of property to be developed except 'our property' meaning thereby 2997 Sq. Yds. as 428 Sq. Yds. stood sold on 30.03.1984 to the defendant No. 5, (ii) portion of 777 Sq. Yds. was further sold to one Sh.
CS DJ 18883/2016Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 85 of 100 Naval Kishore Aggarwal and Manish Kumar Aggarwal vide transaction dated 01.03.1996; (iii) Consideration was neither fixed nor estimated; (iv) there is no reference to the extent of construction to be carried out, material to be used, workmanship etc.; and (v) the percentage provided is not sufficient for identification of respective shares to the plaintiff No. 1 and the defendants.
67. I am reproducing the relevant portions of the cross-examination of PW1 (conducted on 28.07.2012 on behalf of defendants No. 1 to 4) highlighting uncertainties regarding one such important aspect (i.e. area to be developed) relating to development/ construction agreement to be entered between the plaintiff and the defendants No. 1 to 4;
"Q. Is it correct that defendants no. 1 to 5 were the owners of 3425 sq. yards plot as on 23-12-1988 ?
A. The defendant nos. 1 to 4 had represented that they were the owners of property no. 6A Under Hill Road, Civil Line, Delhi admeasuring 3425 sq. yards. Vol. later on, at the time of measurement of the property, on the objection of defendant no. 5 I came to know that defendant no. 5 was also one of the owners of the property.
I had seen the title documents of the defendant no. 1 to 4. I also saw the title document of def. no. 5 after raising of objection by def no. 5. I do not remember the date of title documents in favour of def. No. 5. I can not exactly remember the date, month, and year of title document in favour of def. No. 1 to 4. Perhaps those were somewhere early in 1970's. The defendant no. 5 was the CS DJ 18883/2016 Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 86 of 100 owner of 428 sq. yards. It is correct that the def. No. 1 to 4 were the owners of 2997 sq. yards and not of 3425 sq. yards as on 23-12-1988. It is correct that I had to develop the area 2997 sq. yards of def no. 1 to 4. Vol. I am still entitled. It is wrong to suggest that I am not entitled to carry out the project in question.
Q. Whether the suit filed by you is in respect of area of 3425 sq. yards or 2997 sq. yards?
A. I have mentioned the area in respect of which the suit has been filed in my plaint."
68. Further, plaintiff's sending draft agreements to the defendants No. 1 to 4 by his Company's name and his keenness of impleading its Company as a party to this Suit as well as previous Suit provide a hint that the plaintiff perhaps wanted to enter into the agreement with the defendants No. 1 to 4 through his Company which possibly was not incorporated by that time. It is a strong circumstance indicating that negotiations were going on between the plaintiff and the defendants No. 1 to 4. It may be noted that the plaintiff/ PW1 was evasive in replying whether his Company was incorporated or not till the execution of Ex.P1 or Ex.P2. I am reproducing the relevant portions of his cross-examination (conducted on 31.03.2012 on behalf of defendants No. 1 to 4) in this regard;
"...It is correct that my business negotiations with defendant no 1 to 4 were held in my individual capacity as 'Mohan Khandelwal'. I do not remember whether on 23-12-1988 and 31-12-1988 whether M/s Jeevandeep Builders Pvt. Ltd. was incorporated or not. I do not know the exact date of CS DJ 18883/2016 Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 87 of 100 incorporation of M/s Jeevandeep Builders Pvt. Ltd...I do not remember whether I had informed the defendant no. 1 to 4 that M/s Jeevandeep Builders Pvt. Ltd. was incorporated or in the process of incorporation during negotiation prior to 23-12-1988. There was no written agreement between me and defendants no. 1 to 4 to the effect that the project undertaken by me in individual capacity was to be performed by M/s Jeevandeep Builders Pvt. Ltd. Vol. However I had informed them about the said fact verbally to the defendants No. 1 to 4 after 23-12-1988. It is wrong to suggest that I had not informed verbally to the defendants 1 to 4 about the said fact. On the date when I informed verbally to the defendants no. 1 to 4 about the above fact, M/s Jeevandeep Builders Pvt. Ltd. was not incorporated. Again said, I do not exactly remember whether at that time M/s Jeevandeep Builders Pvt. Ltd. was incorporated or was in the process of incorporation...I can not tell with certainty that M/s Jeevandeep Builders Pvt. Ltd. was incorporated on 11-07-1989. The certificate of incorporation of said company was given to me by the Registrar of Companies however I can not say whether I have the same with me or not..."
69. Also, it appears that even the plaintiff was of the view that there was only negotiations between him and the defendants No. 1 to 4 and no concluded contract came into being by then. The same is apparent from the CS DJ 18883/2016 Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 88 of 100 reading of pleadings (particularly of the plaint) and prayer sought in the previous Suit (discussed in detail while discussing issue nos. 1 & 2).
70. As such, in the considered opinion of this Court, requirement of execution of the agreement of collaboration mentioned in receipt dated 23.12.1988, Ex.P1 was an important term of bargain between the parties. To execute an agreement of collaboration in terms of receipt dated 23.12.1988, Ex.P1 was not a mere formality. Receipt dated 23.12.1988, Ex.P1 (Ex.PW1/8) itself, in the facts and circumstances of the case, can not be held as a record of the terms of a concluded contract. This Court accordingly holds that there was no formal agreement between the parties, which could be enforced under the provisions of the Specific Relief Act, 1963.
ISSUE NO. 4(4) Whether the Suit is barred by Section 14 (3) (c) of the Specific Relief Act ?
71. Section 14 (3) (c) of the Specific Relief Act, 1963 (as originally stood before the 2018 Amendment) apparently provides for a bar to a suit by a developer for specific performance of a development agreement between himself and the owner of the property. However, Hon'ble Supreme Court in Sushil Kumar Agarwal V/s Meenakshi Sadhu; (2019) 2 SCC 24, while giving a purposive interpretation to Section 14 (3) (c) of the Act, held that the said Section does not bar a developer from seeking specific performance of development agreement against owner of the property.
72. As this Court has already held in answer to Issue No. 5 that no concluded contract came into existence between the parties which could be CS DJ 18883/2016 Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 89 of 100 specifically enforced, there is no occasion for this Court to examine this issue in the present Suit.
73. However, I am reproducing certain paras from Sushil Kumar Agarwal Supra to further fortify the view taken by this Court that the receipt dated 23.12.1988, Ex.P1 (Ex.PW1/8) is not a record of the terms of a concluded contract for construction & development on the plot No. 6A (part of plot No. 6) Under Hill Road, Civil Lines, Delhi (as held in an answer to Issue No. 5).
"27. By giving a purposive interpretation to Section 14(3)(c)
(iii), the anomaly and absurdity created by the third condition will have no applicability in a situation where the developer who has an interest in the property, brings a suit for specific performance against the owner. The developer will have to satisfy the two conditions laid out in sub Clause
(i) and (ii) of Section 14(3)(c), for the suit for specific performance to be maintainable against the owner. This will ensure that both owners and developers can avail of the remedy of specific performance under the Act. A suit for specific performance filed by the developer would then be maintainable. Whether specific performance should in the facts of a case be granted is a separate matter, bearing on the discretion of the court.
28. Having dealt with the first aspect of the matter, it is now necessary to determine whether, in the facts of the present case, the agreement between the Appellant and the Respondent is capable of specific performance. For this CS DJ 18883/2016 Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 90 of 100 purpose, it would be necessary to consider the terms and conditions of the agreement between the parties.
29. The condition Under Section 14(3)(c)(i) is that the building or other work described in the contract is sufficiently precise to enable the court to determine the exact nature of the building or work. To examine the question as to whether the scope of the building or work described in the agreement is sufficiently defined, the Court needs to determine the exact nature of the work by referring to the relevant clauses of the agreement. Clause 8 of the agreement provides that the building shall be constructed in accordance with approved plans and built with "first class materials"
with wooden doors, mosaic floor, basin and lavatories, tap water arrangement, masonry work, electric points, finished distemper and bath room fittings of glazed tiles up to 6"
height and lift, "etc." Further, at Clause 13 of the agreement, the parties have agreed that the contractor would construct a building at the premises consisting of "residential apartments of various sizes and denomination" in the said building complex in accordance with plans sanctioned by the Calcutta Municipal Corporation and the owner shall convey the proportionate share in the land to the respective buyers. Clause 22 of the agreement states that if for any reason after the plan is sanctioned or "for any act or omission on the part of the owner" the building cannot be constructed; the owner shall refund to the contractor Rs. 4,00,000/- in addition to all CS DJ 18883/2016 Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 91 of 100 costs, charges and expenses incurred by the contractor. At Clause 20 of the agreement, the parties have agreed that the apartments of the owner shall be constructed and be made in "similar condition" as that of the contractor with water connection, sewerage, electric wiring except "special fittings".
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. Parties have not clearly defined, inter alia, the nature of material to be used, the requirements of quality, structure of the building, sizes of the flats and obligations of the owner after the plan is sanctioned. Further, Clause 9 of the agreement states that the owner shall pay the contractor costs, expenses along with agreed remuneration only after completion of the building on receiving the possession. However, the exact amount of remuneration payable by the owner to the contractor is not to be found in the agreement. The agreement between the parties is vague. The court cannot determine the exact nature of the building or work. The first condition in Section 14(3)(c)(i) is not fulfilled."
CS DJ 18883/2016Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 92 of 100 ISSUE NOs. 6, 7 & 8 (6) If the aforesaid issue is decided in affirmative, whether the plaintiff has performed his part of the Contract ? (7) Whether the defendant has failed to perform his part of the Contract ?
(8) Whether the plaintiff is entitled to a decree for specific performance, as prayed for in the Suit ?
74. As is apparent that findings on Issue Nos. 6, 7 and 8 are dependent on the affirmative finding on Issue No. 5 viz. a finding that there was a formal agreement between the parties, which could be enforced under the provisions of Specific Relief Act. However, since this Court has held in answer to Issue No. 5 that no concluded contract came into existence between the parties which could be specifically enforced, there is no occasion for this Court to decide Issue Nos. 6 and 7. This Court for the same reason further holds that the plaintiff is not entitled to a decree for Specific performance, as prayed for in the Suit.
ISSUE NO. 9(9) If it is held that the plaintiff is not entitled to a decree for specific performance, whether the plaintiff is entitled to decree of damages and refund of security ?
75. As already held that the plaintiff is not entitled to a decree for specific performance as there was no concluded contract between the plaintiff and the defendants, the plaintiff is also not entitled to decree of damages as well. The only thing which is to be seen is whether the plaintiff is entitled to a refund of security of Rs. 5,00,000/- from the defendants No. 1 to 4 (forfeited by them).
CS DJ 18883/2016Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 93 of 100
76. In this context, two things can be noted at the outset. Firstly, as there was no concluded contract between the parties, there was no occasion for any of the parties to allege breach thereof. Secondly, there was no time period provided in the receipt dated 23.12.1988, Ex.P1 for signing of the development/ construction agreement by the parties and also there was no provision for the forfeiture of the security amount deposited by the plaintiff.
77. Now, in this backdrop, what is to be examined is whether in the facts and circumstances of the case, the defendants No. 1 to 4 have the right to retain or forfeit the security money. I am reproducing the paras 3, 4 and 5 of the evidence affidavit Ex.DW1/A of the DW1;
"3. That Shri Mohan Khandelwal who wanted to enter into collaboration for raising construction of building as disclosed by him to brokers, approached defendants No. 1 to 4 through broker and on 23.12.1988 negotiations took place and various drafts containing different terms were discussed and a proposal as contained in the draft agreement Ex.DW1/3 drafted by Sh. P. L. Kumar advocate was shown to Shri Mohan Khandelwal who after going through the said draft, approved the same during negotiations but sought 1 month time to show the said draft agreement to his consultant at Gwalior for his approval and then to convey his acceptance in writing the said draft agreement and hence copy of said draft agreement was handed over to Shri Mohan Khandelwal. However no acceptance of the said CS DJ 18883/2016 Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 94 of 100 draft agreement was ever conveyed to the defendant No. 1 to 4.
4. That Sh. Mohan Khandelwal after going through the aforesaid draft agreement on 23.12.1988 became aware that he was supposed to pay Rs. 35 lakhs interest free security and out of same, Rs. 5 lakhs was payable before 31.12.1988 as earnest money before entering into agreement upon further payment of Rs. 10 lakhs, agreement was to be entered into and signed and balance amount of Rs. 20 lakhs was payable before start of actual construction work after sanction of site-plan. The said security interest was refundable/ adjustable only after the project was completed and further it was adjustable against various defects/ defaults etc. as shown in the said draft agreement.
5. That aforesaid amount of Rs. 5 lakhs was not paid in one go before 31.12.1988 but Rs. 2 lakhs only was paid in cash on 23.12.1988 against receipt dated 23.12.1988 and Rs. 3 lakhs was paid by cheque on 31.12.1988 against receipt dated 31.12.1988 and Sh. Mohan Khandelwal failed to pay the amount of Rs. 10 lakhs and to enter into and sign an agreement despite repeated telephone calls during which although he gave assurances and promises but failed to do the needful which made the defendants No. 1 to 4 to send a telegram dated 30.05.1989 Ex.DW1/4 but to no effect and no agreement had been entered into and signed by and between Shri Mohan Khnadelwal and defendants No. 1 to 4. Bill dated 06.10.1988 is Ex.DW1/5.CS DJ 18883/2016
Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 95 of 100
78. So, the case of the defendants No. 1 to 4 is that on 23.12.1988, a draft agreement was handed over to the plaintiff who sought one month's time for his approval. However, despite repeated requests, the plaintiff failed to confirm the said draft agreement and to make payment of Rs. 10 Lakhs to the defendants No. 1 to 4 which made the defendants No. 1 to 4 to send a telegram dated 30.05.1989 to the plaintiff. The defendants No. 1 to 4, as such, need to prove, to justify the forfeiture, following things;
(i) The defendants No. 1 to 4 handed over a draft agreement to the plaintiff on 23.12.1988;
(ii) The plaintiff failed to sign/ confirm the said draft agreement despite repeated requests/ calls of the defendants No. 1 to 4; and
(iii) Lastly, the plaintiff failed to confirm/ accept the same to the defendants No. 1 to 4 within the time provided in the telegram dated 30.05.1989.
79. As already observed, all the documents (Ex.DW1/1 to Ex.DW1/6) sought to be exhibited by DW1 (defendant No. 3) in his evidence affidavit Ex.DW1/A have been de-exhibited at the time of recording of examination- in-chief of DW1 on 09.11.2022. As such, there is no document on record of the defendants No. 1 to 4 which can be looked into by this Court.
80. What is to be seen is whether the defendants No. 1 to 4 have been able to prove on record the fact that they had handed over any draft agreement to the plaintiff on 23.12.1988, when the receipt dated 23.12.1988, Ex.P1 was signed. The receipt dated 23.12.1988, Ex.P1 itself could have been the most crucial evidence to prove this fact, had this fact (that a draft agreement was handed over to the plaintiff for signing/ confirming the same) been recorded therein. The same is not the case. Nothing in this regard has been recorded in the receipt dated 23.12.1988, CS DJ 18883/2016 Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 96 of 100 Ex.P1. This is also not the case of the defendants No. 1 to 4 that they obtained any acknowledgment/ receiving of/ from the plaintiff regarding handing over draft agreement to him on 23.12.1988.
81. During cross-examination of PW1 (on 06.07.2013), a typed unsigned and undated copy of a draft agreement running into 17 pages (Mark X) was put to the witness. PW1 then was asked that the said agreement Mark X was shown to him by the defendants No. 1 to 3 on 23.12.1988, to which the PW1 replied that no such agreement was shown to him on 23.12.1988. It is recorded in the deposition sheet of PW1 that the said draft agreement Mark X did not find mention in the list of reliance dated 16.07.2015 filed on behalf of the defendants No. 1 to 3. Meaning thereby, this draft agreement Mark X was not filed on record by the defendants No. 1 to 4, in terms of provisions of CPC, 1908 read with the Delhi High Court rules, at the earliest available stage.
82. As such, there is nothing on record to prove the fact that a draft agreement was handed over to plaintiff on 23.12.1988 except the bare oral testimony of DW1. It may also be noted that the fact that a draft agreement was handed over to the plaintiff for signing/ confirming the same on 23.12.1988 is not recorded even in the telegram dated 30.05.1989 Ex.PW1/10 (Ex.P3). The plaintiff, on the other hand, admittedly sent a letter dated 09.06.1989 Ex.PW1/11 to the defendants lodging his protest regarding sending the telegram dated 30.05.1989 Ex.PW1/10 (Ex.P3). Further, the defendants No. 1 to 4 have not brought anything on record to prove the fact that they requested/ made any call to the plaintiff to sign/ confirm the said draft agreement, and despite the request, the plaintiff failed to do so.
CS DJ 18883/2016Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 97 of 100
83. In the considered view of this Court, there was no occasion for the defendants No. 1 to 4 to forfeit the security amount at the first place (as there was no concluded contract between the parties, and there was no time period provided in the receipt dated 23.12.1988, Ex.P1 for signing of the development/ construction agreement by the parties, failing which authorising defendants No. 1 to 4 forfeiting of the security amount deposited by the plaintiff), and in any case, the defendants No. 1 to 4 have failed to prove on record circumstances referred to in the telegram dated 30.05.1989 Ex.PW1/10 (or reasons provided for sending the telegram dated 30.05.1989 Ex.PW1/10) justifying forfeiture in terms thereof.
84. Before concluding the discussion on this issue, I want to examine one decision of the Hon'ble Supreme Court of India passed in I. S. Sikandar Supra relied on by the Ld. Counsel for the defendant No. 1 during arguments. While relying on the judgment, it was submitted by the Ld. Counsel for the defendant No. 1 that the present Suit is not maintainable as the plaintiff has not sought declaration of telegram dated 30.05.1989 Ex.P3 as null and void. Facts in the I. S. Sikandar Supra were that there was an agreement to sell which, in terms of the agreement, was to be performed within a stipulated time. The defendant/ seller through a legal notice extended the period and asked the plaintiff/ buyer to pay the sale consideration and get the sale deed executed within that extended period, and further notified that on failure to comply with the same, the agreement of sale would be terminated (if the plaintiff/ buyer would not avail the time extended to him by the defendant/ seller). Since the plaintiff/ buyer did not perform his part of the contract within the extended period, the defendant/ seller terminated the agreement. In this factual matrix, the Hon'ble Supreme Court held that since the plaintiff has not sought for declaratory CS DJ 18883/2016 Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 98 of 100 relief to declare the termination of agreement of sale as bad in law, the Suit for specific performance on the basis of agreement of sale is not maintainable in law. Facts of the present case, however, are materially different from I. S. Sikandar Supra on following counts (and, as such, there was/ is no need for the plaintiff seeking any declaration qua the telegram dated 30.05.1989 Ex.PW1/10);
(i) There is no concluded contract between the parties, as such there is no occasion for any of the parties to allege breach thereof.
(ii) There was no time period provided in the receipt dated 23.12.1988, Ex.P1 for signing of the development/ construction agreement by the parties and also there was no provision for the forfeiture of the security amount deposited by the plaintiff (another indication that Ex. P1 is not a concluded contract).
(iii) The defendants No. 1 to 4 even otherwise have failed to prove on record circumstances referred to in the telegram dated 30.05.1989 Ex.PW1/10 (or reasons provided for sending the telegram dated 30.05.1989 Ex.PW1/10) justifying forfeiture in terms thereof.
85. This Court accordingly holds that the defendants No. 1 to 4 have/ had no right to retain or forfeit the security money of Rs. 5,00,000/- given by the plaintiff.
ISSUE NO. 10(10) Whether the plaintiff is entitled to any interest, if so, at what rate and for which period ?
86. In view of the findings given qua Issue No. 9 viz. that the plaintiff is entitled to refund of Rs. 5,00,000/- (Rupees Five Lakh) from the defendants No. 1 to 4 (the security amount forfeited by the defendants No. 1 to 4), it is CS DJ 18883/2016 Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 99 of 100 clear that the plaintiff is entitled to recover interest from the defendants No. 1 to 4. In the facts of the present case, in the considered view of this court, the interest of justice would be served if the plaintiff is granted pendente lite interest and future interest at the rate of 6% per annum.
RELIEF
87. As a net result of the aforesaid, the prayer qua specific performance etc. is declined. However, a decree for a sum of Rs. 5,00,000/- (Rs. Five Lakh) in favour of the plaintiff and against the defendants No. 1 to 4 along with costs as well as pendente lite and future interest at the rate of 6% per annum is passed.
88. After preparation of the decree sheet by the Reader, the file shall be consigned to the record room.
Digitally signed by (Announced in the open court on this 20 day of January , 2025 th ABHISHEK ABHISHEK SRIVASTAVA This Judgment consists of hundred of signed pages). SRIVASTAVA Date:
2025.01.20 17:39:18 +0530 (Abhishek Srivastava) District Judge-05, Central, THC, Delhi CS DJ 18883/2016 Mohan Khandelwal Vs. Surinder Kumar Gupta & Ors Judgment dated 20.01.2025 Page no. 100 of 100