Karnataka High Court
Gurunathappa S/O Gurusangappa Angadi vs Subhash S/O Gurulingappagouda Biradar on 1 December, 2016
Author: A.N.Venugopala Gowda
Bench: A.N. Venugopala Gowda
1
R
IN THE HIGH COURT OF KARNATAKA
KALABURAGI BENCH
DATED THIS THE 1ST DAY OF DECEMBER, 2016
BEFORE
THE HON'BLE MR. JUSTICE A.N. VENUGOPALA GOWDA
WRIT PETITION NO.205848/2016 (GM-CPC)
BETWEEN:
GURUNATHAPPA S/O GURUSANGAPPA ANGADID
AGE: 58 YEARS, OCC: AGRICULTURE
R/O AT POST KANAKAL TQ. B. BAGEWADI
DIST. VIJAYAPOUR- 586 102
... PETITIONER
(BY SRI BAPUGOUDA SIDDAPPA, ADV.)
AND:
SUBHASH S/O GURULINGAPPAGOUDA BIRADAR
AGE: 52 YEARS, OCC: AGRICULTURE
R/O B. BAGEWADI, TQ. B. BAGEWADI
DIST. VIJAYPURA- 586 203
... RESPONDENT
THIS PETITION IS FILED UNDER ARTICLES 226 AND
227 OF THE CONSTITUTION OF INDIA, PRAYING TO ISSUE
A WRIT OF CERTIORARI QUASHING THE VIDE AT
ANNEXURE 'G' ORDER ON I.A NO.II DATED 24.08.2016
PASSED ON O.S. NO.67/2013 ON THE FILE OF THE COURT
OF CIVIL JDUGE MUDDEBIHAL AT MUDDEBIHAL.
2
THIS PETITION COMING ON FOR PRELIMINARY HEARING
IN 'B' GROUP THIS DAY, THE COURT MADE THE FOLLOWING:
ORDER
The respondent, as plaintiff, instituted O.S.67/2013 against the petitioner / defendant, in the Court of Civil Judge, Muddebihal. Suit is founded on an Agreement of Sale dated 09.02.1998 with the prayer to pass a decree of specific performance of contract and for directing the defendant to execute sale deed of the suit property. By filing written statement suit has been contested. I.A.No.2 was filed by the defendant, under Ss. 17(1A) and 49 of the Registration Act, 1908 ('Act' for short) read with Section 151 CPC, to dismiss the suit as not maintainable on the ground that suit document being compulsorily registrable, has not been registered. Trial Judge having rejected the application by reason of an Order dated 24.08.2016, this petition was filed.
2. Trial Judge having found that the suit has been instituted to pass a decree of specific performance of the 3 contract on the basis of an Agreement of Sale dated 09.02.1998, which is only a contract between the parties and there is no transfer of any right, title or interest has held that the instrument on which the suit is founded is not a compulsorily registrable one.
3. Sri Bapugouda Siddappa, learned advocate, contended that there is improper consideration of I.A.2 and the rejection is arbitrary. He submitted that the instrument based on which the suit was instituted being an unregistered one, in view of Ss.17(1A) and 49 of the Act, suit is not maintainable and hence, the impugned order is liable to be set aside.
4. Copy of the instrument dated 09.02.1998 on which the suit is founded is at Annexure - A. Suit was instituted on 26.02.2013 to pass a decree of specific performance of the contract. Written statement having been filed, issues have been raised. I.A.No.2 was filed to dismiss the suit as not maintainable on the ground that 4 Annexure - A being not registered the bar under Ss. 17(1A) and 49 of the Act is attracted.
5. Undisputedly, the instrument on which suit is founded is merely an agreement of sale and does not contain any recital that it is a sale. S. 49 of the Act mandates that any document required to be registered by S. 17 or by any provision of the Transfer of Property Act, 1882, shall not affect any immovable property comprised therein, or be not received as an evidence of any transaction affecting the property or conferring such power, unless it has been registered. But the proviso appended to it being relevant is extracted hereinbelow:-
" Provided that an unregistered document affecting immovable property and required by the Registration Act or the Transfer of Property Act, 1882 (4 of 1882), to be registered may be received as an evidence of a contract in a suit for specific performance under Chapter II of the Specific Relief Act, 1877 (3 of 1877) or as evidence of any collateral transaction not required to be effected by registered document."
(underlining is mine) 5
6. The proviso was inserted in the Section by the Transfer of Property (Amendment) Supplementary Act, 1929. Proviso makes clear that an unregistered document affecting an immovable property may be put in evidence in a suit for specific performance. If the document is put in evidence and embodies the contract between the parties, it is sufficient to support the claim.
7. Section 54 of the Transfer of Property Act, 1882 specifically provides that an agreement for sale by itself does not create any interest in or charge on the property agreed to be sold. An Agreement of Sale cannot be treated as a conveyance for the purpose of the Registration Act, 1908. An Agreement of Sale is compulsorily registrable document under clause (b) to sub- Section (1) of Section 17 of the Registration Act, 1908 if the instrument operates to create, declare, assign, limit or extinguish, whether in present or in future, any right, title or interest, whether vested or contingent, of the value of 6 one hundred rupees and upwards, to or in immovable property.
8. Section 17(1A) of the Act requires an agreement of sale to be compulsorily registered, whenever, the possession of the immovable property is delivered thereunder. Otherwise, it cannot affect the immovable property comprised therein by virtue of Section 49 of the Act. Section 54 of the Transfer of Property Act, 1882 categorically states that a contract for sale itself does not create any interest in or charge on such property. The amended proviso to sub section (1A) of Section 17 of the Act makes clear, that if the benefit of Section 53-A is to be available, then contract(s) of sale shall be registered. If not registered, then they shall have no effect for the purpose of the Section 53-A. The provision has been made applicable for contract for sale executed on or after the commencement of the Registration Act, 1908 and Other Related Laws (Amendment) Act, 2001, which came into force on 24.09.2001.
7
9. In the instant case, the alleged agreement of sale has come in to being on 09.02.1998. There is no recital in the suit instrument to the effect that the possession of the property was delivered by the defendant. The plaintiff is not claiming the benefit of Section 53-A of T.P. Act, 1882. As the instrument on which the suit has been founded is merely an agreement of sale and not a sale transaction, does not fall within the purview of clause
(b) of sub-Section (1) of S.17 of the Act. In view of the proviso to Section 49, extracted supra, Trial Judge is justified in rejecting I.A.2, as the plaintiff has sought execution of the deed of conveyance of the suit property by instituting the suit for specific performance.
The impugned order is neither irrational nor illegal. Hence, the petition is rejected.
Sd/-
JUDGE sac*