Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 4, Cited by 0]

Bombay High Court

Pindkepar vs Respondents on 9 May, 2014

Author: A. P. Bhangale

Bench: A. P. Bhangale

                                         1

          IN THE HIGH COURT OF JUDICATURE AT BOMBAY,

                NAGPUR BENCH : NAGPUR




                                                                               
                                                       
    Second Appeal No. 192 of 2013

    Appellant :       Hetram son of Baniram Rahangadale, aged about 




                                                      
                      42 years, occupation : Agriculturist, resident of

                      Pindkepar, Tahsil and District Gondia




                                            
                      versus

    Respondents:

1. Smt Mayabai w/o Choitram Goplani, aged about 50 years, occ: Cultivator, resident of Civil Lines, Gondia, District Gondia

2. Bachuram s/o Arjundas Wadhwani, aged about 45 years, occ: Business, resident of Vivekanand Nagar, Balaghat (MP)

3. Sunilkumar s/o Ramchand Bharani, aged about 45 years, occ: business, resident of Bambhani Banjar, District Mandla (MP) Mr S. D. Sirpurkar, Advocate for appellant Mr R. K. Borkar, Advocate for respondents Coram: A. P. Bhangale, J Dated : 9th May 2014 ::: Downloaded on - 04/06/2014 22:32:50 ::: 2 P. C.

1. This appeal is directed against the judgment and order dated 22.11.2012 passed by the Principal District Judge, Gondia in Regular Civil Appeal No. 48 of 2012. The appeal was dismissed. First Appeal arose from judgment and order dated 12.2.2008 passed in Special Civil Suit No. 17 of 2004 delivered by the Civil Judge, Senior Division, Gondia. The trial Court was pleased to decree the suit.

2. The facts which are briefly stated are as under :

Defendant owned and possessed agricultural land bearing survey no. 42/2-A, area 1.25 acres and survey no. 41/2-A, area 0.40 acre situated at mouza Fulchur, Tahsil and District Gondia. Defendant entered into an agreement with plaintiffs on 11.8.2003 for sale of suit land for a consideration of Rs. 2,31,000/-. Plaintiffs paid earnest money of Rs. 21,000/- to the defendant and balance consideration was agreed to be paid at the time of execution of sale deed which was to be obtained on or before 31.3.2004. The defendant agreed to to get the suit land measured through TILR, Gondia at the costs of plaintiffs for working out the exact amount of consideration and it was also agreed that if the area of suit land was found less than that was mentioned in 7/12 extract, the consideration @ Rs.

1400/- per decimal would be paid less. Plaintiffs paid measurement charges to the defendant on 11.11.2003. However, defendant failed to get the land measured through TILR. On the request of defendant, plaintiffs ::: Downloaded on - 04/06/2014 22:32:50 ::: 3 paid entire amount of balance consideration to him on defendant undertaking to refund amount proportionate to lesser area, if any, found on measurement of land. Date 25.11.2003 was fixed for execution of sale deed. Plaintiffs purchased stamp papers of Rs. 9000/- and prepared draft sale deed and waited for defendant at the office of Sub-Registrar, Gondia on 25.11.2003. However, defendant failed to come to execute sale deed.

The land was then got measured in presence of defendant and others and the area was found tallying with the one stated in 7/12 extract. Thereafter also defendant failed to execute sale deed. Hence, plaintiffs filed suit.

3. Defendant denied suit claim. He denied averments regarding measurement, fixing of dates of execution of sale deed etc. He alleged that agreement in question was bogus and fabricated. Without prejudice to this, defendant claimed that plaintiffs are not agriculturist and they are not entitled to purchase agricultural land in view of bar created by Section 89 of the Bombay Tenancy and Agricultural Lands (Vidarbha Region) Act, 1958. Therefore, agreement for sale is not enforceable in law and suit is not tenable. It is further contended that the Civil Court had no jurisdiction to decide the issue as to whether plaintiff is agriculturist or not. It was alternatively contended that the value of suit land was more than Rs. 10 lacs per acre. He prayed for dismissal of suit.

5. The trial Court upon evidence led found the fact proved that ::: Downloaded on - 04/06/2014 22:32:50 ::: 4 the defendant had entered into an agreement with plaintiffs on 11.8.2003 to sell out suit land for consideration of Rs. 2,31,000/-. It further held that the defendant had received Rs. 21,000/- towards earnest money on 11.8.2003. The Trial Court further held that the plaintiffs had kept the sale deed ready and had purchased stamp papers of Rs. 9000/- and that possession of suit land was handed over by defendant to plaintiffs on 11.8.2003. The trial Court held that there was no bar under Section 89 of the Tenancy Act and decreed the suit with costs. The trial Court directed the defendant to execute a registered sale deed in respect of suit land in favour of plaintiffs after receiving the balance amount of consideration of Rs. 2,08,500/- within three months from the date of order. The trial Court further directed that if the defendant failed to execute sale deed as above, plaintiffs would be entitled to get the sale deed executed through the Court.

6. Defendant preferred appeal being Regular Civil Appeal No. 48 of 2012. The 1st Appellate Court by its judgment and order dated 22nd November 2012 dismissed the appeal. As against these concurrent findings of fact recorded by both the Courts below, defendant has approached this Court in second appeal.

7. Learned counsel for appellant sought to urge that Section 89 of the Tenancy Act lays down that the prior permission of the Commissioner has to be obtained before the sale deed of suit land. He placed reliance on ::: Downloaded on - 04/06/2014 22:32:50 ::: 5 a ruling in Gundaji Satwaji Shinde v. Ramchandra Bhikaji Joshi reported in (1979) 2 SCC 495 to urge that the Civil Court has no jurisdiction to decide an issue arising incidentally in a civil suit which is to be specifically decided by a competent authority under a particular Act. He submits that Civil Court in that case will refer the issue to that authority and dispose of the suit in accordance with the decision of that Authority.

8. The issue is no more res integra. This Court in Asudamal Laxmandas Sindhi v. Kisanrao Wamanrao Dharmale & ors reported in 2003(4) Mh. L. J. 134 and in Krishna Sadashiv Kale & ors v. Bhagwan Natthu Kale & ors reported in 2008 (4) Mh. L. J. 663 had come across similar issue. This Court taking into consideration consistent views of various High Court and the Apex Court while dealing with similar provisions, held that lack of permission could not be an impediment in issuing a decree for specific performance. This Court has held that assuming such a permission is required, that would be a matter for consideration after passing of the decree and at the stage of execution. In Krishna v. Bhagwan (supra), this Court while dealing with the issue, "whether obtaining permission under Section 89 of the Bombay Tenancy and Agricultural Lands (Vidarbha Region) Act, 1958 for purchase of agricultural land is prerequisite condition for passing a decree of specific performance of contract of sale ?", held that granting of decree does not mean that the sale-deed will necessarily be executed. The plaintiff would ::: Downloaded on - 04/06/2014 22:32:51 ::: 6 always carry the risk of frustration if the competent authority does not grant permission. If the plaintiff was ready to have a decree for specific performance and wait for such permission being granted or refused, there is no law which comes in the way.

9. In view of the settled position of law reproduced above, there is no substantial question of law involved in the present appeal. There is no reason why I should interfere with the concurrent findings of fact recorded by the Courts below.

10. In the result, appeal is dismissed in limine with no order as to costs.

A. P. BHANGALE, J joshi ::: Downloaded on - 04/06/2014 22:32:51 :::