Allahabad High Court
Smt. Jadid Un Nisa Alias Kallo Begum W/O ... vs Smt. Firasat Jahan Begum W/O Sri Wahid ... on 8 December, 2006
Equivalent citations: 2007(1)AWC928
Author: Sunil Ambwani
Bench: Sunil Ambwani
JUDGMENT Sunil Ambwani, J.
1. This second appeal filed on 05.10.2006 arises out of judgment and decree dated 01.9.2006 passed by Addl. District Judge, Court No. 3, Rampur in Civil Appeal No. 8 of 2006 by which he set aside the judgment in Original Suit No. 46 of 1997, Smt. Firasat Jahan Begum v. Smt. Jadid-Un-Nisa Begum and Ors. and decreed the suit for specific performance of agreement dated 4.4.1988, on receipt of Rs. 55000/- within three months failing which the sale deed will be executed through Court.
2. I have heard Shri B.D. Mandhyan, learned Counsel for the defendant appellants and Shri M. Islam for the plaintiff respondent.
3. The plaintiff respondent filed the suit for specific performance of registered agreement dated 04.4.1988 by which after receiving Rs. 20,000/- defendant No. 1 had agreed to sell 488 sq. yards of land situate in Mohalla Baradari Mahmood Khan, Rampur to the plaintiff, on receipt of balance sale consideration of Rs. 55,000/-. The agreement recorded a condition that the sale deed will be executed within three months of the decision of suit No. 452 of 1986. This suit was decided on 22.2.1994. The plaintiff had also published a news item in daily newspaper on 13.9.1989 restraining general public from dealing with or purchasing the property from defendant No. 1. The plaintiff thereafter having waited for three months after the decision of suit No. 452 of 1986 gave a registered notice dated 21.5.1994 and reached the office of the Sub-Registrar Rampur with balance sale consideration on 23.5.1994. The defendant No. 1 did not give any reply. During the pendency of the suit the plaintiff got the information that defendant No. l had sold the property by three different sale deeds dated 18.10.1989, 20.12.1989 and 17.4.1990 in favour of defendant Nos. 2 to 4. The plaintiff also pleaded the bar of Section 52 of the Transfer of Property Act as against these transferors.
4. The defendant No. l denied the plaint allegations. In her written statement, she admitted the execution of the agreement dated 4.4.1988 but stated that the sale deed was to be executed on the decision of a case under Section 145 CrPC. The plaintiffs husband is a Reader in District Court and played a dominating role in execution of the contract. He wrongly entried the case number in the agreement as Original Suit No. 452 of 1988, without her knowledge. The proceedings under Section 145 in case No. 23 of 1986 were decided by City Magistrate on 9.9.1988 against which Revision No. 73 of 1988 was decided on 13.4.1989. She requested the plaintiff several times to execute the sale deed but the plaintiff failed to respond, on which the earnest money stood forfeited. She needed money for her daughter's marriage and thus sold the land by three different sale deeds to defendant Nos. 2, 3 and 4. Defendant Nos. 5 and 6 were impleaded in the suit. They also denied the plaint allegations and claimed themselves to be bonafide purchasers for value without notice of the agreement dt. 4.4.1988. It was stated by them that they have constructed boundary wall and a tin shed.
5. The trial Court framed seven issues. On the first issue regarding readiness and willingness to perform her part of contract, it held that there were no clear recitals in the plaint of the readiness and willingness of the plaintiff to perform her part of the contract. The requirement of Section 16(c) of the Specific Relief Act were not complied with. On issue No. 2 regarding forfeiture of the earnest money the trial Court held that since there was no alternative prayer of refund of earnest money the amount shall be treated to be forfeited. The third issue of limitation was decided against defendant No. 1 with the finding that the suit could be filed within three years of the date fixed of execution of the sale deed. The agreement provided for three months time after the decision of Original Suit No. 452 of 1986, which was decided on 22.2.1994 and thus limitation of three years began from 22.5.1994. The suit was filed well within limitation on 20.2.1997. Issue No. 5 with regard to Section 16 and 34 of the Specific Relief Act was decided in favour of the plaintiff, as she had not sought any declaration with regard to her title.
6. Issue No. 6 was framed to decide as to whether defendant Nos. 2 to 6 are bonafide purchasers for value without notice of the agreement. The trial Court held that the burden of proving the issue was on the defendants. Defendant Nos. 5 and 6 purchased parts of property from defendant No. 2 on 15.3.1999, after the defendant No. 2 was served with the summons of the suit, though by refusal. The respondent Nos. 5 and 6 as such were not found to be bonafide purchasers for value. Issue No. 7, whether the defendant No. l had received Rs. 20,000/- as earnest money, was decided in favour of the plaintiff on admission of defendant No. 1. The question of estoppel in issue No. 8 was decided in favour of defendant No. l on the finding that the plaintiff was residing near the property, and was passing by it almost every day and, as such he had knowledge of the sale deeds dated 18.10.1989, 20.12.1989 and 17.4.1990, and the constructions raised by the purchasers. The suit as such was held to be barred by the principle of estoppel, and was dismissed.
7. In Civil Appeal No. 8 of 1996 filed by plaintiff, cross-objections were filed by the defendants, numbered as Misc. Case No. 43 of 2006. The appellate Court set aside the judgment and decree of the trial Court and decreed the suit for specific performance of contract on following findings:
(a) Issue No. 3:- The suit was within the period of limitation as the plaintiff was required to wait till the decision of O.S. No. 452 of 1986, which was decided on 22.2.1994 and thereafter since defendant No. 1 did not execute the sale deed within three months the suit could be filed within three years thereafter.
(b) Issue No. 7:- The plaintiff had paid Rs. 20,000/- as earnest money in pursuance of agreement dated 4.4.1988.
(c) Issue No. l:- The plaintiff had clearly stated in her statement that she was ready and willing for execution of the sale deed and was still willing to pay the balance sale consideration and to purchase the property. The balance sale consideration was available with her. The finding of the trial Court on this issue was set aside by the appellate Court.
(d) Issue No. 6:- The defendant Nos. 2 to 6 were not bonafide purchasers for value as the sale deeds were executed by concealing the facts. There was no mention in the sale deed that the vendor had not entered into any earlier agreement and further the purchaser did not carry out due diligence in inspecting the records of the office of the Sub-Registrar before purchasing the property.
(e) Lastly the appellate Court held that once it was held that defendant Nos. 2 to 6 are not bonafide purchaser for value, they cannot defeat the rights of the plaintiff even if they have raised constructions. The appeal was allowed and the suit was decreed. The cross-objections were dismissed.
8. Shri B.D. Mandhyan, learned Counsel for the defendant-appellant has challenged the finding on each issue. Upon hearing learned Counsel for the parties I find that following four substantial questions of law arise for consideration in this second appeal:
(1) Whether in the agreement dated 04.4.1988, the time was essence of the contract and whether on the facts and evidence on record the limitation for filing suit for specific performance of contract was governed by Article 54 of the Limitation Act providing for three years for filing of suit from the date fixed for the performance, or, if no such date is fixed, when the plaintiff has noticed that performance is refused?
(2) Whether the defendant No. 1 had refused to perform her part of contract earlier to the time fixed for due performance of contract and that the limitation would begin to run from the date of refusal, by constructive knowledge of raising of constructions by the subsequent purchasers?
(3) Whether the defendant Nos. 2 to 6 were bonafide purchaser for value without notice of the earlier agreement for sale?
(4) Whether the appellate Court was justified in exercising the discretion vested in the Courts under Section 20 of the Specific Relief-Act to decree suit for specific performance of contract?
9. In the present case the parties consented in the agreement dated 4.4.1988 that the sale deed will be executed within three months of the date when the suit No. 452 of 1986 is decided. The suit was decided on 22.2.1994. The three months from the date of decision of suit expired on 22.5.1994. The limitation as such under Article 54 of the Limitation Act was to expire on 22.5.1997. The plaintiff led evidence to show that he had advertised in daily newspapers on 13.9.1989 restraining general public from dealing with property and purchasing it from defendant No. 1. The defendants further led evidence to show that the parties had agreed for execution of sale deed after the decision of criminal case under Section 145 CrPC in Case No. 23 of 1986, decided by City Magistrate on 09.9.1988 and the revision against the order was decided on 13.4.1989. She requested the plaintiff several times to execute the sale deed to which the plaintiff did not respond and that since she needed money for the marriage of her daughter, she sold the property by three different sale deeds. The purchasers raised construction, which were in the knowledge of the plaintiff as her husband used to pass by the property every day while going to work.
10. Section 55 of the Contract Act makes the contract, which has not been performed within specified time, voidable at the option of the promisee. If it was not the intention of the party that time should be the essence of the contract, the contract does not become voidable by the failure to do such thing at or before the specified time. Article 54 of the Limitation Act prescribes three years for filing suit for specific performances, to be calculated, from the date specified in the agreement for performance, or in the absence of any such stipulation, within three years from the date the performance was refused.
11. If the plaintiff had constructive knowledge that the promisee defendant has breached the agreement by selling it before the time specified for its due performance, would it be reasonable to say that just because a time has been specified in the contract, the plaintiff must wait or could wait until the time for execution of the agreement arrived. In such event can the Court infer that the promisee had failed to perform her part of contract and thus limitation would begun to run from the date when such refusal came to the knowledge of the plaintiff. In such case the exercise of discretion under Section 20 of the Specific Relief Act to grant specific performance will come into question.
12. There was sufficient evidence ;on record to show that the plaintiff and her husband were living near the property under the agreement. He passed by the property almost everyday and had seen the defendant Nos. 2, 3 and 4 raising constructions over the property. They were fully aware in the year 1989-90 that the defendant No. 1 had committed breach of the agreement by transferring the property and allowed the strangers to the agreement to raise constructions over it. The plaintiff did not raise any objections. In the circumstances even if the time was essence of contract, the presumption against the applicability of the principles of estoppel was sufficiently discharged by the defendants. In Smt. Chand Rani v. Smt. Kamal Rani it was held that the presumption regarding time being the essence of contract, may be inferred from the express terms of the contract; from the nature of the property and from the surrounding circumstances. In para 24 of the judgment the Constitution Bench held that in the case of sale of immovable property there is no presumption as to the time being the essence of contract. Even if it is not of the essence of the contract the Court may infer from the express terms of the contract, the nature of the property and the surrounding circumstances, and the object of making the contract. When the second party fails to pay the .balance sale consideration and to get the sale deed executed, the earnest money shall stand forfeited. In the present case there was evidence on record to show that the plaintiff was aware of the fact that defendant No. 1 has committed breach of contract by selling the property to the strangers. In the circumstances the time fixed in the agreement could not be treated as essence of the contract and that cause of action to file the suit had accrued to the plaintiff.
13. Shri B.D. Mandhyan has relied upon the judgment in R.K. Parvatharai Gupta v. K.C. Jayadeva Reddy and H.P. Pyareian v. Dasappa on the question of readiness and willingness to perform part of the contract. This issue was concluded by finding of fact and no substantial question of law could be raised on it. These judgments are not relevant for the case. He has then relied upon the judgment in Smt. Chand Rani v. Smt. Kamal Rani (Supra) and K.S. Vidyanadam and Ors. v. Vairavan , in which the Supreme Court held that in case of immovable property there is no presumption that time is essence of contract unless it is expressly provided or can be inferred from the nature of the property and from the surrounding circumstances. Where the parties had knowledge of the circumstances and still fixed a time within which the transaction should be completed, the said time limit may not amount to making the time essence of the contract. It must yet have some meaning of stipulation of time provided in the contract. It means that while exercising its discretion the Court should also bear in mind that when the parties prescribed certain time limit for taking steps, it should have some significance and it should not be altogether ignored. The true principle is, that even where the time is not essence of contract, the plaintiff must perform his part of the contract within reasonable time, and that reasonable time should be determined by looking at all the surrounding circumstances, including express terms of contract and the nature of property.
14. Shri B.D. Mandhyan has also relied upon Kanshi Ram v. Om Prakash Jawal and Ors. and K. Narendra v. Riviera Apartments (P) Ltd. and submits that in the case at hand specific performance would be inequitable and unjust and that the discretion under Section 20 to decree the suit for specific performance was wrongly exercised. He submits that relief of specific performance is discretionary. The Court is not bound to grant such relief merely because it is lawful to do so. The discretion should be exercised on sound and reasonable judicial principles and is Capable of correction by a Court of appeal. In such case the doctrine of comparative hardship has been statutorily recognized in India. Mere inadequacy of consideration or mere fact that the contract is onerous to the defendant or improvident shall not constitute an unfair advantage to the plaintiff. Where the specific performance becomes impracticable and the rights of third parties, without notice to the earlier agreement have intervened and they have raised constructions, the discretion should not be exercised to compel the defendant to execute the sale deed.
15. Shri Mandhyan further submits that the Courts below have not discussed the evidence led by defendant No. 2 to 6. They were bonafide purchasers for value without notice of the earlier agreement. The advertisement claimed to be noticed to general public was not proved. There was something more to prove than by showing that subsequent purchasers should have been more vigilant and should have made enquiries from the office of the Sub-Registrar, regarding any prior agreement for sale.
16. Shri M. Islam appearing for the plaintiff-respondent relies upon judgment in Ramzan v. Smt. Hussaini and Gunwantbhai Mulchand Shah and Ors. v. Anton Elis Farel and Ors. 2006 All. C.J. 1135 in support of his plea of limitation. He submits that when a date was fixed for performance, the fact that the performance is refused is irrelevant. The plaintiff was entitled to wait till the period fixed in the agreement arrived. The time was essence of contract and that the Court did not fail to exercise its discretion in decreeing the suit for specific performance of contract against defendants and those, who had purchased the property at their own risk even after publication of notice in newspapers. He submits that they were not bonafide purchasers for value and the fact that they have raised constructions cannot defeat the plaintiffs right.
17. The findings recorded by the appellate Court on all the four questions are not good and sufficient and have not been arrived at on proper discussion of evidence and application of settled principle of law.
18. Ordinarily, I would have decided the second appeal. The matter, however, would require a discussion on evidence and may also require further evidence to be led by the parties. In the circumstances I find it appropriate to remand the matter to the appellate Court, to allow the parties to lead evidence, if they so desire but without causing delay, and then to record finding, keeping in view the legal principles discussed in the judgment.
19. The second appeal is, consequently, allowed. The judgment and decree dated 01.9.2006 passed by the Addl. District Judge, Court No. 3, Rampur in civil appeal No. 8 of 2006 arising out of O.S. No. 46 of 1997, Smt. Firasat Jahan Begum v. Smt. Jadid-Un-Nisa and Ors. is set aside. The matter is remanded to the appellate Court, to allow the parties to lead evidence, if they so desire, discuss the evidence and decide the appeal afresh very expeditiously, in any case within four months of filing of this judgment, in accordance with law. Costs on parties.