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 1, Cited by 209]

Supreme Court of India

His Holiness Acharya Swamiganesh ... vs Shri Sita Ram Thapar on 30 April, 1996

Equivalent citations: 1996 AIR 2095, 1996 SCC (4) 526, AIR 1996 SUPREME COURT 2095, 1996 AIR SCW 2522, (1996) 5 JT 460 (SC), 1996 ( ) ALL CJ 1364, (1996) 2 CTC 158 (SC), 1996 (2) CTC 158, 1996 (4) SCC 526, (1996) 86 TAXMAN 338, 1996 (5) JT 460, (1997) 3 LANDLR 181, (1997) 1 MAHLR 151, (1996) 2 CIVILCOURTC 652, (1996) 2 RRR 684, (1996) 4 SCJ 4, (1996) 2 LJR 29, (1996) 3 ICC 571, (1996) 3 CIVLJ 244

Author: K. Ramaswamy

Bench: K. Ramaswamy

           PETITIONER:
HIS HOLINESS ACHARYA SWAMIGANESH DASSJI.

	Vs.

RESPONDENT:
SHRI SITA RAM THAPAR

DATE OF JUDGMENT:	30/04/1996

BENCH:
RAMASWAMY, K.
BENCH:
RAMASWAMY, K.
G.B. PATTANAIK (J)

CITATION:
 1996 AIR 2095		  1996 SCC  (4) 526
 JT 1996 (5)   460	  1996 SCALE  (4)476


ACT:



HEADNOTE:



JUDGMENT:

O R D E R This is an illustrious case of dilatory tactics by the petitioner who entered into the contract to purchase the land of 500 sq. yds. in the heart of the city of Delhi by agreement dated February 27,1975. The hard fact is that the defendant was in dire need of money to celebrate his daughter's marriage on may 16, 1975. The agreement was that the draft sale deed should be finalized with in seven days and sale deed registered. Time is, therefore, the essence of the contract in this case. The defendant insisted upon payment of consideration in cash. The respondent sent the approved draft sale deed immediately but the petitioner did not give final draft as contemplated by the agreement since he had to obtain the income tax clearance certificate which he did not obtain. Ext. 5 and 9, the letters written by the respondent was always willing to have the sale deed executed but the petitioner delayed the execution of the sale deed on one pretext or the other petitioner did not give any reply to any of the tow letters. The learned single Judge as also the Division Bench of the High Court have in extenso one into the evidence and found that the petitioner was not ready and willing to perform his part of the contract. He did not have necessary cash for payment of the amount. The petitioner has produced before the Division Bench by way of additional evidence, his account to show that he has got one lakh and odd. Even that fell short of the required amount. What is material in this case is that the respondent was in dire need of cash to calebrate the marriage of his daughter. The petitioner did not offer ash to the respondent. Under those circumstances, the High Court was clearly right in saying that the petitioner was not ready and willing to perform his part of the contract under clause (c) of Section 16 of the Specific Relief Act.

There is a distinction between deadiness to perform the contract and willingness to perform the contract. By readiness may be meant the capacity of the plaintiff to perform the contract which includes his financial position to pay the purchase price. For contract, the conduct has to be properly scrutinised. There is no documentary proof that the plaintiff had ever funds to pay the balance of consideration. Assuming that he had the funds, he has to prove his willingness to perform his part of the contract. According to the terms of the agreement, the plaintiff was to supply the draft sale deed to the defendant within 7 days of the execution of the agreement, i.e., by 27.2.1975. The draft sale deed was not returned after being duly approved by the petitioner. The factum of readiness and willingness to perform plaintiff's part of the party and the attending circumstances. The court may infer from the facts and circumstances whether the plaintiff was ready and was always ready and willing to perform his part of the contract. The facts of this case would amply demonstrate that the petitioner/plaintiff was no ready no capacity to perform his part of the contract as he had no financial capacity to payt the consideration in cash as contracted and intended to bit for the time which disentitles him as time is the essence of the contract.

It is sought to be contended by Mr. B.K. Mehta, learned senior counsel appearing for the petitioner that the petitioner has performed the essential terms of the contract. Essential terms of the contract is that he has to return the approved draft sale deed which he has already returned to him. But amendment sought in the sale deed is not of material particulars and is not an essential term and, therefore, the High Court was in error in considering this aspect of the matter. We find no force in the contention. The essential term of the contract is executing the sale deed with in stipulated period. He did not perform his part of the contract within stipulated time. The High Court was right in refusing to enforce the contract. It being discretionary remedy the High Court has exercised sound judicial discretion to the relief of specific performance of the contract.

The Special Leave petition is accordingly dismissed.