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 22, Cited by 13]

Delhi High Court

Col. A.B.Singh(Through L.Rs) vs Shri Chunnilal Sawhney & Others on 5 October, 2011

Author: Valmiki J. Mehta

Bench: Valmiki J.Mehta

*              IN THE HIGH COURT OF DELHI AT NEW DELHI

+                         RFA No.96/2002

%                                      Reserved on: 28th September, 2011
                                       Pronounced on: 5th October, 2011


COL. A.B.SINGH(THROUGH L.RS)                                  ...... Appellants
                          Through:            Mr. Sanjeev Kumar Saxena, and Mr.
                                              Mukesh Kumar, Advocates

                          VERSUS

SHRI CHUNNILAL SAWHNEY & OTHERS                                ...... Respondents
                        Through:               Ms. Mala Goel, and Mr. Yashpal
                                              Singh, Advocates
CORAM:
HON'BLE MR. JUSTICE VALMIKI J.MEHTA

    1.   Whether the Reporters of local papers may be
         allowed to see the judgment?

    2.   To be referred to the Reporter or not?                      Yes

    3.   Whether the judgment should be reported in the Digest?      Yes


VALMIKI J. MEHTA, J

1.       The challenge by means of this Regular First Appeal, is to the

impugned judgment of the trial court dated 9.1.2002, and by which

judgment, the court below has decreed the suit for specific performance of

the plaintiffs, and who are now represented by the respondents no.1 to 9 -

the legal heirs of the original plaintiffs.


2.       The reference in this judgment to the appellants will include and mean

reference to the defendant no.1-seller. The reference to the respondents

RFA 96/2002.                                                            Page 1 of 36
 would mean reference to the plaintiffs. This is for the sake of convenience

inasmuch as not only both the original plaintiffs (the original respondents

no.1 and 2 in this appeal) have expired during the pendency of the present

appeal, even the original appellant, and who was the defendant no.1 in the

trial court, has also expired during the pendency of the appeal. The legal

heirs of the original appellant/defendant no.1 and the original respondent

nos. 1 and 2/plaintiffs are on record. For completeness on this aspect, it may

be stated that in the present appeal Delhi Development Authority (DDA) in

the original memo of parties in this appeal was the respondent no.3, and

which was sued as the defendant no.2 in the suit. DDA was made a party in

the suit because the subject plot was a leasehold plot given on lease by the

DDA. This respondent in the present judgment is referred to as DDA.


3.    The facts of the case are that the plaintiffs/respondents as proposed

buyers, entered into an Agreement to Sell dated 13.7.1977 (Ex.P-3) with the

defendant no.1, as proposed seller, for the subject/suit plot admeasuring

209.032 sq. mts. having municipal number D-211, Malviya Nagar Extension,

now known as Saket,         New Delhi for a total sale consideration of

Rs.1,60,000/-. The plaintiffs/respondents paid to the defendant no.1 a sum of

Rs.90,000/- by way of four cheques as part sale consideration at the time of

entering into the Agreement to Sell.       The Agreement to Sell was got

registered before the Sub-Registrar two days later on 15.7.1977, and on

which date the possession of the suit property was delivered to the

RFA 96/2002.                                                        Page 2 of 36
 plaintiffs/respondents by the defendant no.1.        The balance price of

Rs.70,000/- was to be paid by the plaintiffs at the time of execution and

registration of the sale deed before the Sub-Registrar, Delhi. The defendant

no.1 as per the agreement had undertaken the responsibility to obtain all the

necessary permissions from the concerned authorities including the DDA for

conveying the suit property to the respondents. As per the Clause 6 of the

Agreement to Sell, after obtaining the necessary permissions for execution of

the sale deed from the Income Tax Authority and the Local Authority i.e. the

DDA, the defendant no.1 was to intimate the respondents of having obtained

such permissions. Thereafter within a period of 30 days of receipt of such

intimation by registered post AD, the respondents/plaintiffs were to get the

sale deed executed and registered in the office of the Sub-Registrar, New

Delhi and make payment of the balance sale consideration. It was the case

of the respondents/plaintiffs that the defendant no.1 applied to the DDA for

obtaining the permission, but the defendant no.1 failed to get the necessary

permission, and hence the sale deed could not be executed and registered.

It was the case of the plaintiffs that they were always ready and willing and

continued to be ready and willing to perform their part of contract for making

of payment of balance consideration of Rs.70,000/-.       Ultimately, on the

failure of the defendant no.1 to execute the sale deed, a legal notice dated

18.2.1985 was served, which proved futile, and hence the subject suit for

specific performance was filed.


RFA 96/2002.                                                        Page 3 of 36
 4.    The defendant no.1 contested the suit by contending that the

Agreement to Sell was violative of Section 23 of the Indian Contract Act,

1872 inasmuch as, as per the perpetual lease deed executed by the DDA in

favour of the defendant no.1, the property could only have been transferred

after 10 years of 20.1.1972 and therefore, the Agreement to sell entered into

on 13.7.1977 was against public policy being against the terms of the

perpetual lease.   It was also pleaded that no notice was served upon the

DDA prior to filing of the suit and consequently the suit was barred under

Section 53-B of the Delhi Development Act, 1957. It was further pleaded that

the suit was barred by limitation. It was also pleaded that the plaintiffs were

not ready and willing to perform their part of the contract and they were

guilty of breach of contract. Finally, it was pleaded that the relief of specific

performance should be denied because the same is a discretionary relief and

on account of delay, the defendant no.1 has lost out on receiving of the

balance consideration which ought to have been received in the year 1977

itself thereby making it unjust and inequitable to grant specific performance.


5.    After the pleadings were complete, the trial court framed the following

issues:-


      ISSUES:


               "1. Whether the suit of the plaintiff is within time?

               2. Whether the agreement date: 13.7.77 is illegal, void
                  and unenforceable?OPD

RFA 96/2002.                                                           Page 4 of 36
                3. Whether the defendant had applied to the DDA
                  seeking permission to transfer the property in
                  question in terms of the agreement dated :
                  13.7.1977?OPD.

               4. Whether the defendant/DDA had refused to grant the
                  permission as stated in para 1 of the preliminary
                  objections of defendant no.1 and the plaintiff was
                  duly informed?

               5. Whether the plaintiff had been willing to perform his
                  part of the contract?  OPP.

               6. Whether the plaintiff is entitled to a decree of specific
                  performance?
               7. Relief."

               ADDITIONAL ISSUES:

               "1. Whether the agreement to sell was contrary to the
               terms of perpetual lease deed and is hit by Section 23/24
               of the Indian Contract Act?OPD
               2. Whether the suit is barred by Section 53 B of
               D.D.Act?OPD
               3. Whether the suit is barred under Article 54 of
               Limitation Act?OPD"


6.    The main issues which were argued before this court, and also before

the trial court were issues pertaining to the suit being barred by limitation,

that the relief should not be granted because DDA had been impleaded only

after filing of the suit, the Agreement to Sell was void as it was violative of

Section 23 of the Contract Act, 1872, the suit being barred on account of

failure to give requisite notice to the DDA under Section 53-B of the Delhi

Development Act, 1957 and finally that the discretionary relief for specific

performance ought not to be granted in the facts of the present case.

RFA 96/2002.                                                          Page 5 of 36
 7.    Ordinarily, I would have referred to in detail the submissions made by

the counsel for the appellants in this court with regard to each of these

issues and the response thereto by the counsel for the respondents,

however, since the impugned judgment exhaustively deals with each of

these issues, arguments of the parties, giving thereafter the appropriate

findings thereon, I would thus seek to reproduce the relevant paras of the

impugned judgment, inasmuch as, I agree with the reasoning as contained in

these paras. Wherever the additional reasoning is required to be given, I am

adding such additional reasoning in the relevant portions of this judgment.

Before reproducing the paras I note that there are some errors of grammar

and syntax in certain portions of the impugned judgment and which be

overlooked.


8.    With respect to the issue of limitation, the court below has observed as

under:-


               "10. Issue no.1 and Addl. Issue no.3:    In the written
          statement, it is alleged that suit of the plaintiff is barred
          by time and merits dismissal on this ground alone.
          According to Article 54 of Limitation Act, the suit requires
          to be filed within the period of 3 years. Learned Counsel
          for the defendant has contended that the defendant was
          always ready and willing to perform his part of contract
          and in support of this contention he cited various letters
          issued by defendant no.1 to the office of DDA and other
          higher authorities. Letter Ex.D1W1/P-1 to Ex.D1W1/P-5
          dated:9.8.77, 1.5.78, 26.9.78, 23.8.79 and 25.5.82
          respectively were issued by Col. A.B.Singh requesting the
          office of DDA to grant permission to execute the sale
          deed. When no positive response was received, he wrote
          letters Ex.D1W1/P-6 dated: 31.8.81 to the Prime Minister

RFA 96/2002.                                                              Page 6 of 36
         of India, Ex.D1W1/P-8 dated: 14.2.84 to the Vice-Chairman
        of DDA. Some of the letters of Col. A.P.Singh were replied
        by DDA. The record was summoned from the office of
        DDA by issuing notice Ex.D1W1/3 dated: 16.9.2001
        through postal receipts and AD cards Ex.D1W1/4 to
        D1W1/7. Some of the letters were produced and the same
        are Ex.D1/2 dated 4.4.78 Ex.D1W1/2 dated: 14.9.78
        Ex.D1W1/1 dated 7.11.78 and Ex.D1W4/4 dated : 19.8.81.
        These letters were issued by DDA to Col. A.B.Singh and in
        all these 4 letters permission to sell was rejected by the
        DDA on the ground that 10 years have not passed since
        the execution of lease deed as per conditions of lease.
        Therefore, ld. counsel contended that the date of refusal
        are 4.4.78, 4.11.78 and 19.8.81, as above mentioned, the
        period of limitation of 3 years will commence from the last
        letter of refusal dated: 19.8.81. The present suit was filed
        much beyond the period of 3 years i.e. on 12.3.85 hence
        the suit of the plaintiff is liable to be dismissed on this
        ground alone. On the other hand, ld. counsel for the
        plaintiff has refused the above contention. He is relying
        upon para 14 of the written statement of DDA, in which
        DDA has submitted that defendant no.1 has never been
        refused the grant of sale permission. DDA still can allow
        the execution of conveyance lease only after the required
        formalities are completed and 50% of unearned increase
        in the value of plot is deposited. Besides the above
        pleadings in the written statement, ld. counsel has further
        gone to the extent that at the most, the time will
        commence from the letter dated: 16.1.85 written by Col.
        A.B.Singh in which he asked to vacate the premises. In
        reply of this, a letter dated: 18.2.85 was written by the
        plaintiffs asking the defendant no.1 to perform his part of
        agreement. Immediately, thereafter, the suit was filed on
        18.2.85. Thus, it has been contended that suit is within
        the time.

        11. From perusal of the agreement, that time is not the
        essence of the contract. Clause 6 of the agreement Ex.P-3
        dated: 13.7.77 is reproduced as below:

                "That all the legal requirements relating to the
               execution of the Sale Deed such as taking
               permission      to  sell,   income-tax    clearance
               Certificate, from the local authorities shall be the
               obligation of the Vendor of the First Part at this

RFA 96/2002.                                                           Page 7 of 36
                own cost. After obtaining the sale permission he
               shall intimate the same to the Vendees of the
               Second Part and within a period of 30 days from
               the date of the Receipt of such intimation by
               Registered Post under A.D. the vendees of the
               second part shall get the Sale Deed executed and
               registered in the office of the Sub Registrar, New
               Delhi.

        12.        The above Clause states about the completion of
        formalities from the government department such as
        taking the permission to sell, income tax clearance
        certificate by the vendor and after obtaining the same he
        shall inform the vendee within 30 days by registered AD
        post for registration of sale deed. It further shows that as
        and when the permission is received, he shall inform to
        the vendee. Thus, the information of refusal to grant
        permission is not included in the agreement. In the first
        para of agreement it is stated that it is the vendor who
        has to act and the role of vendee comes later on. It
        appears from the correspondence Ex.P4,P5 & Ex.D1/5 to
        Ex.D1/22 from the side of plaintiff and Ex.D1W1/P1 to
        Ex.D1W1/P8 from the side of defendant, that both were
        eager to get the sale deed executed. But the main hurdle
        coming in the way was the completion of 10 years from
        the lease deed dated: 20.1.72 Ex.D2/1, Clause 4(a) of
        conditions of lease is reproduced as below:

                   "The Lessee shall not sell, transfer,
                assign or otherwise part with the possession
                of the whole or any part of the Residential
                plot except with the previous consent in
                writing of the lessor which he shall be
                entitled to refuse in his absolute discretion.

                Provided that such consent shall not be
                given for a period of ten years from the
                commencement of this Lease unless, in the
                opinion   of  the    Lessor,   exceptional
                circumstances exist for the grant of such
                consent."

        13.      Accordingly to the above clause, the parties are
        bound by the condition of completion of 10 years from the
        date of lease. No permission could be given before 10

RFA 96/2002.                                                           Page 8 of 36
         years, provided there are exceptional circumstances.
        There was no exceptional circumstances accrued to the
        parties as per replies received by parties from the DDA.
        However, from reading of all the letters mentioned above,
        both the parties, without any exception, tried their utmost
        to get the sale permission from the DDA. It also appears
        from the letters of the defendant that he was in need of
        money during the initial period of this agreement and he
        was desperately interested to execute the sale deed prior
        to completion of 10 years from the date of lease.
        Similarly, the plaintiffs were also interested to get the sale
        permission from the DDA and that is why he mentioned in
        several letters to the plaintiffs to exert his influence for
        getting the work done. There are sequence of letters from
        both the parties conveying their intentions for the
        execution of sale deed. The defendant happens to be in
        active service in Army and most of the time he remained
        out of Delhi. Correspondence entered into between them
        about the progress of obtaining the permission of sale
        from the DDA. The plaintiffs being stationed in visited the
        office at Delhi on several occasions and apprised the
        position from time to time to the defendant, wherever he
        remained posted in the Army. The letters posted by the
        plaintiffs to the defendant are Ex.P4,P5, D1/5 to D1/22 and
        the same were filed by the defendant on record and
        admitted by the plaintiffs during the stage of admission
        denial of documents. The letters have been posted in the
        span of period from 29.9.77 to 1.4.84. Similarly, letters
        Ex.D1W1/P-1 to D1W/P-8 were written by Col. A.B.Singh to
        various concerned authorities relating to grant to sale
        permission and those authorities included income tax
        office, Vice-chairman of DDA, Lt. Governor of Delhi,
        Commissioner Land DDA, Prime Minister of India,
        President of India etc. These letters were posted in the
        above authorities with the request to expedite the sale
        permission and for waiving the payment of unearned
        increase. Although these letters were denied by the
        defendant during the stage of admission/denial of
        documents but the defendant could not escape from
        denying his signatures on all the letters. In fact these
        letters were written by the defendant no.1 and have been
        denied with ulterior motive. These letters are admitted in
        evidence.      Despite, the aforesaid correspondence in
        between the parties and also with the govt. authorities, no

RFA 96/2002.                                                             Page 9 of 36
         permission to sell was received. Further, the letters were
        received from the DDA regarding the reply from DDA
        Ex.D1/2 dated : 4.4.78, Ex.D1W1/2 dated: 14.9.78,
        Ex.D1W1 dt: 7.11.78 and Ex.D1W4/A dated 19.8.81. From
        these letters it has been interpreted by learned counsel
        for the defendant that the refusal for grant of permission
        to sell was sent by DDA and has contended that the period
        of limitation will commence from these dates. In this
        respect learned counsel for the defendant is relied upon
        1997 IV A.D. S.C. 380 IN VENKAPPA VS. KASAWWA and the
        relevant extract is reproduced as below:

               "Thus, it could be seen that the suit document
               itself was denied as early as in 1971. As a
               consequence mere issuance of notice dated:
               August 22, 1972 does not stop the running of
               limitation period. Once the same has began to
               run it runs its full course. Therefore, the suit
               having been filed after the expiry of 3 years from
               the date of the knowledge, of denial, by operation
               of Article 54 of this Schedule to the Limitation Act,
               1963, the suit is hopelessly barred by limitation."

        14. In the above case, the denial was from the side of
        vendor whereas in the instant case, the denial of grant of
        permission was from the DDA and that too, due to non
        completion of period of 10 years from the date of
        execution of perpetual lease. The aforesaid letters issued
        by the DDA are not denial for obtaining permission to sell
        but these letters referred to the compliance of the
        provisions of terms and conditions of lease deed. The
        terms and conditions are that the period of 10 years must
        have expired after the issuance of perpetual lease deed
        and 50% of the unearned increase must be paid. The
        parties were initially interested to seek the said
        permission but because of aforesaid two conditions the
        matter was delayed. Otherwise any number of times the
        letters were written to DDA either by the plaintiffs or by
        the defendant, prior to completion of 10 years from the
        execution of perpetual lease, for the purpose of grant of
        permission to sell, the reply would have been always in
        negative. Therefore, the 4 aforesaid letters dated: 4.4.78
        Ex.D1/2, dt:4.9.78 Ex.D1W1/2, dated: 7.11.78 Ex.D1W1/1
        and dated: 19.8.81 Ex.D1W4/A cited by ld. counsel for the
        defendant no.1 would not be the dates from which the

RFA 96/2002.                                                           Page 10 of 36
         period of limitation would begin to run. Besides this, the
        agreement to sell does not provide any time limit for
        execution of sale deed as the time was not the essence of
        contract. Both were unable to get through with the
        conditions to sell i.e. 10 years were not completed by that
        time according to clause 4A of perpetual lease deed.
        Thus, the time passed and the circumstances changed
        with the passage of time. Nobody knows when the mind
        of a person may change. Defendant admittedly wrote the
        letter dated : 16.1.85 for taking back the possession of the
        premises in question. This is the time to be considered as
        the final words from the defendant that he did not want to
        continue with the agreement to sell and from this time the
        period of limitation will begin to run for the filing of suit
        within the period of 3 years under Article 54 of Limitation
        act. The present suit was filed on 12.3.85 immediately
        after the receipt of final letter dated: 16.1.85. Thus, the
        suit of the plaintiff is within the period of limitation under
        Article 54 of Limitation Act. (underlining added)



9.    A reference to the aforesaid paras read with Article 54 of the Limitation

Act, 1963 shows that the following conclusions have rightly been drawn by

the court below:-


(i)   Time of performance was not the essence of the contract inasmuch as

the sale deed was to be executed after uncertain events/dates of the

permissions to sell being obtained by the defendant no.1 from DDA and the

Income Tax Authority.    After obtaining of the permissions such intimation

was to be given to the plaintiffs by registered post AD and then within 30

days after receipt of this intimation by the plaintiffs that they were liable to

get the sale deed executed and registered by payment of balance sale

consideration. Accordingly in the facts of the case since a fixed/specified


RFA 96/2002.                                                             Page 11 of 36
 date for performance was not there, limitation hence would only commence

when the plaintiffs had notice of refusal on part of the defendant no.1 to

perform the contract.


(ii)   The defendant no.1 only on 16.1.1985 for the first time wrote a letter

for taking back possession of the premises and the suit was thereafter

immediately filed on 12.3.1985. The suit having been filed on 12.3.1989 was

thus within limitation period of three years of refusal to perform the

Agreement to Sell- the refusal coming into existence for the first time on the

defendant no.1 writing the letter dated 16.1.1985. During the entire period

from 1977 to 1985, no letter was ever written by the defendant no.1

terminating the contract or refusing to perform the contract and on the

contrary repeated efforts were made to get the permission from the DDA for

selling of the property. The contract was very much kept alive not only on

behalf of the defendant no.1 but also by the plaintiffs.


               I therefore hold applying Article 54 of the Limitation Act that

since there was no specified date for performing of the contract; and since

the time of performance was not the essence of the contract on account of

the fact that it was the duty of the defendant no.1 to obtain the necessary

permissions and thereafter intimate by registered post AD to the plaintiffs;

the cause of action to file the suit for specific performance could only have

arisen on 16.1.1985 when the plaintiffs were put to notice that the defendant

no.1 had refused to perform the Agreement to Sell. I do not agree with the

RFA 96/2002.                                                        Page 12 of 36
 argument as raised on behalf of the learned counsel for the appellant that

since the DDA refused permission on 4.4.1978, on this date the limitation to

file the suit for specific performance had arisen. The fact of the matter is

that even after 4.4.1978, the defendant no.1 kept on trying to get the

permission from DDA. A refusal by a third person, namely the DDA, to grant

permission cannot be equated to a refusal by the defendant no.1 to perform

the contract. As already stated, in fact the defendant no.1 himself had kept

the contract alive for the entire period from 1977 to 1985. I therefore hold

that the trial court has rightly held the suit not to be barred by limitation.


10.   The second main issue which was argued before this court was the

issue with respect to denial of relief of specific performance as the DDA

ought to have been made a party since inception but it was made a party

only much after filing of the suit. This aspect has been dealt with by the trial

court in paras 15 and 16 of the impugned judgment and which read as

under:-


          "15.      The defendant has also raised preliminary
          objection in his written statement that the suit is barred by
          limitation by virtue of Article 21 of Limitation Act. 1963. It
          has been submitted that the plaintiff had move I.A.
          No.3644/85 in the suit before the Hon‟ble High Court of
          Delhi for impleading DDA in the suit. The Hon‟ble High
          Court vide its order dated 27.1.86 impleaded DDA as
          defendant no.2 in the suit. Therefore, order 1 Rule 10 (5)
          CPC steps into the matter. The suit becomes time barred
          because the alleged agreement of sale is dated 13.7.77
          and the impleadment is made on 21.1.86. In replication
          the plaintiff has submitted that the defendant no.1 or
          defendant no.2 DDA never challenged the order dated

RFA 96/2002.                                                           Page 13 of 36
         21.1.86 before any court of law and as such the said order
        has become final in all respects and as such it cannot be
        said that the suit has become time barred. According to
        order 1 Rule 10(2) CPC, the court may either upon or
        without the application by either party may join plaintiff or
        defendant as a party to the suit in order to enable the court
        effectually and completely adjudicate upon and settle all
        the questions involved in the suit. But that provision is
        subject to Section 22 of Limitation Act, 1877 (now Section
        21). Section 21 of Limitation Act provides that after
        institution of the suit if new defendant is added the suit
        shall, as regards with him, will be deemed to have been
        instituted when he was made a party but this provision is
        subject to the proviso that omission to implead, if bonafide,
        the period of limitation may be any period. On this point,
        learned counsel for the defendant is relied upon 2001 SAR
        page 327 and the relevant extract is reproduced as below:
               "Adding or substituting the new plaintiff or
               defendant after institution of suit - suit shall as
               regards such newly added or substituted party be
               deemed to have been instituted when he was so
               made a party - application for impleadment of such
               a party allowed when time prescribed for
               institution of the suit has already expired - suit
               would stand barred - proviso to the substantive
               provision of Section 21 can be of any avail to the
               plaintiff only if the court is satisfied and direct that
               the suit has regards newly added or substituted
               party shall be deemed to have been instituted on
               an earlier date."

        16. Thus it has to be seen as to whether the plaintiff has
        not added DDA by mistake or in good faith. The ground
        cited by learned counsel for the plaintiff is that there is no
        objection raised by the DDA in his written statement on this
        point but this is no ground of exception on this point.
        However, from perusal of the record it appears that at the
        time of filing of the suit before the Hon‟ble High Court at
        the initial stage no relief was claimed by the plaintiff
        against the DDA, therefore, the plaintiff did not make DDA
        as a party to the suit. The subsequent act of inclusion of
        DDA as party is merely a source to achieve the desired
        objective and it appears that it is the mistake in good faith
        by the plaintiff for non-inclusion of DDA as a party to the

RFA 96/2002.                                                              Page 14 of 36
         suit and it will be deemed that the suit has been filed on
        the earlier date as per Section 21 of Limitation Act. The
        plaintiff has satisfied on both the legal objections for filing
        the suit within the period of limitation under Article 21 and
        Article 54 of Limitation Act. The issues are, accordingly
        decided in favour of the plaintiffs and against the
        defendant no.1." (underlining added)

               I completely agree with the aforesaid findings of the trial court

on this aspect because there was no need to make the DDA as a party

originally because no relief was claimed initially against the DDA.        There

were therefore no malafides for not adding the DDA as a party from the

beginning.


11.   At this stage I may add that this entire argument is actually without

any substance because the suit for specific performance could have been

decreed even if the DDA would not have been made a party to the suit.

When a suit for specific performance is decreed qua a lease hold property,

and where permission of the superior lessor has to be obtained for

transferring the property, a decree which is passed includes therein a

direction to the defendant/proposed seller to execute the sale deed after

obtaining the necessary permissions of the appropriate authorities and which

appropriate authorities do not have to be made parties to the suit. As per

Order 21 Rule 32 sub-Rule 5 CPC, if the defendant does not take the

necessary permissions, the court in execution proceedings can appoint a

Local Commissioner at the cost of the defendant/judgment debtor to take the

necessary permissions. In fact a contract of specific performance of the type


RFA 96/2002.                                                          Page 15 of 36
 in question is a contingent contract and such a contingent contract is

enforceable without making the authority which has to give the permission

as party to the suit. It is only if for some valid reason that the concerned

authority denies permission, then the decree for specific performance cannot

be enforced, otherwise, the decree for specific performance will be enforced

by either the defendant no.1 getting the necessary permissions or on behalf

of the defendant no.1 appointment of a person by the court who will take the

necessary permissions and thereafter get the sale deed executed and

registered.    The Supreme Court in the case of Chandnee Vidyawati Vs.

C.L. Katiyal AIR 1964 SC 978 has held that such type of contracts/

Agreements to Sell are contingent contracts and in terms of the decree in

such suits the proposed seller will have to take the necessary permissions

from the appropriate authorities after passing of the decree for specific

performance.


12.   I therefore, hold that not only there is no bar for granting of the relief

of specific performance merely because the DDA was added as a party only

subsequently, and on the contrary DDA actually need not at all have been

added as a party as stated above. Further, the trial court has rightly held

that the DDA was added as a party for bonafide reasons and it should

therefore be treated as a defendant since the date of filing of the suit.        I

therefore, reject the argument urged on behalf of the appellant that a suit for

specific performance could not have been decreed as the DDA was only

RFA 96/2002.                                                         Page 16 of 36
 subsequently added as a party and that DDA ought to have been made a

party since the inception.


13.   The next issue which was argued on behalf of the appellant was that

the Agreement to Sell in question was in violation of the terms of the

perpetual lease deed, which provided that there could not be a transfer of

the property for a period of 10 years from the date of the execution of the

lease deed, and thus such agreement would be violative of Section 23 of the

Contract Act, 1872 being against public policy and hence void and

unenforceable. In order to appreciate this contention, firstly, it is necessary

to refer to the relevant clause of the lease deed executed by the DDA in

favour of the defendant no.1 and which reads as under:-


        Clause 4(a)
         "The Lessee shall not sell, transfer, assign, or otherwise
        part with the possession of the whole or any part of the
        Residential plot except with the previous consent in writing
        of the Lessor which he shall be entitled to refuse in his
        absolute discretion.
        Provided that such consent shall not be given for a period
        of ten years from the commencement of this Lease unless,
        in the opinion of the Lessor, exceptional circumstances
        exist for the grant of such consent."

               Firstly, it cannot be said by reading of the aforesaid clause that

there was an absolute bar against transferring the property during the period

of 10 years because for exceptional circumstances the permission could

have been granted. Therefore, it cannot be said that the Agreement to Sell

entered into within a period of 10 years of execution of the perpetual lease
RFA 96/2002.                                                          Page 17 of 36
 deed would be violative of the terms of the lease deed. Secondly, what is

barred is an execution of a sale deed and not entering into of an Agreement

to Sell. It therefore cannot be said that execution of Agreement to Sell itself

would be violative of the terms of the lease deed. One can also in the facts

of the case press into application the principle/spirit of Section 43 of the

Transfer of Property Act, 1882 which provides that if a person at the time of

the transfer of the property if found not to have title and he subsequently

acquires the title, the agreement entered into at the time when the

transferor had no title can be enforced on account of the subsequent event

of the transferor having acquired title in the property. The said Section 43 of

the Transfer of Property Act, 1882 reads as under:-


             "Section 43: Transfer by unauthorised person who
           subsequently       acquires    interest   in    property
           transferred-- Where a person erroneously represents
           that he is authorised to transfer certain immoveable
           property and professes to transfer such property for
           consideration, such transfer shall, at the option of the
           transferee, operate on any interest which the transferor
           may acquire in such property at any time during which the
           contract of transfer subsists.
             Nothing in this section shall impair the right of
           transferees in good faith for consideration without notice
           of the existence of the said option."

               Accordingly, for the aforesaid reasons, it is not possible to hold

that the Agreement to Sell in question was in violation of Section 23 of the

Contract Act, 1872.




RFA 96/2002.                                                          Page 18 of 36
 14.   This aspect has been rightly dealt with by the trial court, inter alia, in

the following words:


        "20.      Issue no.2 & Addl. Issue no.1: In the preliminary
        objections of written statement of defendant no.1 it has been
        alleged that the sale agreement dated 13.7.1977 is in
        violation of terms of perpetual lease dated 20.1.1972 as the
        agreement has been arrived at in between the parties prior to
        the completion of 10 years from the date of perpetual lease.
        It has also been alleged that the said agreement is contrary
        to the terms of perpetual lease deed and being against public
        policy and is covered under section 23/24 of India Contract
        Act. These provisions have to be read jointly with Section
        6(h) of the Transfer of Property Act. In reply the plaintiff in
        his replication has denied the agreement to sell was in
        violation of terms of perpetual lease dated 20.1.1972. It has
        been submitted that as per clause 4 of said lease deed it is
        the discretionary power of the Lessor/DDA to grant
        permission for sale and accordingly the DDA i.e. defendant
        no.2 granted permission to sell the property in dispute in
        favour of the plaintiffs provided the defendant no.1 to
        do/complete certain formalities, which the defendant never
        completed with malafide and with ulterior motives to harass
        the plaintiffs. Section 23 of Indian Contract Act provides that
        the agreement is lawful if its is not forbidden by law. It is not
        opposed to the public policy and it is not inequitable. If the
        object or consideration of the agreement is unlawful then the
        said agreement is void. Therefore, learned counsel for the
        defendant no.1 has contended that the agreement to sell is
        against the public policy, and it in violation of terms and
        conditions of lease and is causing hardship to defendant no.1.
        Under such circumstances, he pleaded that the said
        agreement is void and not enforceable in law. With these
        contentions of the defendant no.1, he will have to prove that
        the agreement executed in between the parties is contrary to
        law or opposed to public policy or the agreement is void etc.

        21. First of all, it is necessary to state as to what type of
        agreement the parties has entered into in regard to
        provisions of Section 23 and 24 of the Indian Contract Act.
        the defendant agreed to sell his plot of land and plaintiff
        accepted to purchase for consideration mutually settled in
        between them. The agreement to sell was registered before

RFA 96/2002.                                                         Page 19 of 36
         the Sub-Registrar, the major part of the consideration was
        paid, the delivery of possession of house in question was
        handed over to the plaintiff and the defendant agreed to
        executed the sale deed after obtaining the necessary
        permission from the local authorities. According to the terms
        and conditions of perpetual lease, the sale deed could be
        executed after a period of 10 years from the date of lease.

        25. Here, in the instant case, parties entered into agreement
        knowing well that the permission to sell could not be granted
        up to period of 10 years, therefore, it is alleged by ld. counsel
        that the agreement is in violation of 10 years condition and is
        forbidden by law under section 23 of Contract Act. Definitely,
        the parties can enter into an agreement to sell but the
        agreement is not executable prior to 10 years and the
        entering into such agreement is not against any statute. In
        certain cases, the condition of 10 years could be relaxed
        under exceptional circumstances as provided under clause
        4(a) of the perpetual lease. As such, it could not be said that
        the agreement if forbidden by law. On similar grounds, the
        case law cited in AIR 1975 SUPREME COURT 1223 AND AIR
        1969 S.C. 504 are not applicable to the instant case."
        (underlining added)


               The trial court has therefore, rightly held that the Agreement to

Sell was not in violation of the Section 23 of the Contract Act,1872.


15.   The next issue which was argued on behalf of the appellant was that

the suit against the DDA was barred under Section 53-B of the Delhi

Development Act, 1957 inasmuch as the requisite notice was not given prior

to filing of the suit. The trial court has correctly held that there was no bar to

the suit for lack of notice under Section 53-B of the Delhi Development Act,

1957 by observing as under:-


       "17. Addl. Issue no. 2: In the amended written statement of
       defendant no.1, a preliminary legal objection has been raised
RFA 96/2002.                                                            Page 20 of 36
        that the suit is barred under section 53B of D.D.Act as no
       notice has been issued to the DDA and as such the entire suit
       must fail.     In reply to this objection, the plaintiff has
       submitted in the replication that the DDA was impleaded as
       defendant no.2 under the orders of Hon‟ble High Court when
       the plaintiffs moved an application. It has been further
       submitted that the defendant no.2 DDA has not taken any
       objection as such defendant no.1 cannot be permitted to take
       the said objection. However, it is mandatory if the suit is
       against the DDA, a notice must be issued prior to the filing of
       the suit. Admittedly, in this case no notice has been issued by
       the plaintiff before filing of this suit. As such, ld. counsel for
       the defendant no.1 is relied upon 59 (1995) DLT 625 (DCM
       Limited Vs. DDA) and the relevant extract is reproduced as
       belows:
                    "A notice which is required to be served on
               the defendant as is contemplated under section
               53H of the Act is similar to the notice, which is
               required to be served under section 80 of the
               Code of Civil Procedure, in case a suit is to be
               filed against the government or public
               authority. Section 53B of Delhi Development
               Act like section 80 of Code of Civil Procedure is
               mandatory and its compliance is imperative.
               The suit not complying with such like
               procedures cannot be entertained by any court
               and if instituted must be rejected under order 7
               Rule 11 CPC."

       18. Similar view has been held in various cases decided by
       the courts, i.e. 1996 RLR 400, 61 (1996) DLT 757, 2001 RLR
       100, AIR 1927 PREVY COUNSEL 176, AIR 1938 PATNA 127,
       AIR (37) 1950 ORISSA 257, AIR 1931 MADRAS 175, AIR 1936
       PATANA 339, AIR 1931 CALCUTTA 503, 63 1996 DLT 676,
       1950 ORISSA 257 AND 1972 RLR 38. The construction of
       Section 53B of DD Act is on the analogy of Section 80 of Code
       of Civil Procedure. It is mandatory on the part of party suing
       to issue notice under section 80 of CPC before filing of the
       suit if the case has been filed against government authorities.
       But in the case where the parties are in correspondence with
       DDA for the sake of grant of permission to sell for the last
       many years and several letters have been cited, as
       mentioned above, and agitated before the DDA, these
       correspondence and representations are sufficient notice to

RFA 96/2002.                                                          Page 21 of 36
        the DDA. The main purpose of this provision of Section 53 B
       of the DD Act is that the government authorities are not
       surprised by filing of the case against them without their
       information. Through these letters the DDA was informed
       and apprised of the problem existing in between the DDA and
       the parties, therefore, the purpose of Section 53B of DD Act
       or Section 80 of CPC is fully served by way of previous
       representations and correspondence with the DDA by the
       plaintiffs or by defendant no.1. This view has been supported
       from the case laws reported in 1994 RLR 71 (Moonlight
       Electronics Industry vs. DDA) in which the following
       observations have been made by our own High Court and the
       extract is reproduced as below:

                   "The purpose of Section 53(H) of the Delhi
               Development Act is to give notice to the deft. of
               the facts on which the plaintiff wishes to rely for
               purposes of seeking relief from this court.

               I have seen the order which has been passed by
               D.B. of B.N.Kirpal and Sunanda Bhandare, JJ. in
               CWP No. 2716/88, D/25.01.91 which is Annexure-
               A to the plaint.

               It is not disputed that in the writ both the parties
               in the suit were parties & order of 25.1.1991 was
               passed. The writ was disposed of for the reasons
               that the D.B. would not go into the rate which was
               to be charged as market rate as on 8.1.81. The
               amount payable has already been deposited by
               the plaintiff in the instant suit, and the petitioner
               in the W.P. with the DDA.

               In my view, filing of the W.P. is sufficient notice. It
               is also sufficient notice, in my view, that this suit
               has been filed. Counsel for the petitioner also
               refers to and relies upon 1991 Rajdhani LR 389.
               Same view has been taken by P.K.Bahri, J.

I decide the preliminary issue in favour of the plaintiff by holding that the suit is maintainable."

(underlining added)

16. To the aforesaid finding of the trial court, I may add that in fact, the appellants/defendant no.1 had no locus standi to raise this issue as it is only RFA 96/2002. Page 22 of 36 the DDA which can raise this issue, and which is not raising this issue. In any case, this issue is no longer res integra inasmuch as, it has been held by a Division Bench judgment of this court in the case of Yashoda Kumari Vs. MCD AIR 2004 Del 225 that once there is a contest to the suit, the suit cannot be held to be barred for not giving of the notice under Section 53-B inasmuch as the basic object of Section 53-B, like Section 80 CPC is to prevent the matters from coming to court and once the matter reach the court and are contested, the suit should not be dismissed on such technical grounds. The relevant observations of the Division Bench of this court in the decision of the case Yashoda Kumari (supra) are as under:-

7. Section 80, CPC affords two options to the plaintiff. He may either file a suit against the Government or the public officer after serving two months notice under Sub-section 1 or he may file it without serving the notice and for this seek the leave of the Court under Sub-section 2 on satisfying it that an immediate and urgent relief was required in the facts and circumstances of the case. He can do this by filing an accompanying application to show the urgency which is to be considered and disposed of by the Court. In the event it is rejected, the Court has to return the plaint to the plaintiff who could refile it after service of two months notice under the proviso of Section 80.
8. The object of Section 80 notice is to afford the Government or the public officer an opportunity to examine the nature of the claim to settle it, if so advised and to avoid any futile litigation and to save the public money and time which would be otherwise wasted on unnecessary litigation.
9. The Supreme Court in Raghunath Das v. Union of India and Anr., MANU/SC/0406/1968 : [1969]1SCR450 , holding this: RFA 96/2002. Page 23 of 36
"The object of the notice contemplated by Section 80, CPC is to give to the concerned Government and public officers opportunity to reconsider the legal position and to make amends or settle the claim, if so advised without litigation. The legislative intention behind that section is that public money and time should not be wasted on unnecessary litigation and the Government and the public officers should be given a reasonable opportunity to examine the claim made against them lest they should be drawn into avoidable litigation. The purpose of law is advancement of justice. The provisions in Section 80 are not intended to be used as booby trap against ignorant and illiterate persons."

11. Apart from this, we find that the appellant's suit was already registered by the Court first and ex parte interim order was also passed in this. It was thereafter transferred to District Court along with the application for grant of leave. From this it could also be easily presumed that the Court had impliedly granted the leave to institute the suit or that the notice stood waived in the facts and circumstances of the case. This aspect seems to have gone totally unnoticed with Trial Court proceedings mechanically; in the matter to dismiss the suit for want of notice under Section 80, CPC.

14. But this apart, taking in regard that this Court had registered the suit and granted the stay order and that respondents had contested it all through, even notice under Section 53-B should be deemed waived in the facts and circumstances of the case. After all the purpose of notice under Section 53-B of DDA Act is the same as that of Section 80, CPC i.e. to bring the claim to the authority's notice so that it may concede or contest it. Once the authority had contested it on merits even at preliminary stage, it could not complain of non-service of notice under Section 53-B now. Nor could it be held fatal to justify the dismissal of the suit. RFA 96/2002. Page 24 of 36

15. Viewed this, we allow this appeal and set aside the impugned dismissal order. Technically this would revive appellant's suit for consideration of appellant's application for grant or refusal of leave but we feel that much water had flowed down since and doing so would be an exercise in futility because parties have already contested the suit on merit all through and all these years. It would be ridiculous and hyper-technical to take them back to square one for a fresh debate on service of two months' notice under Section 80, CPC or Section 53-B of DDA Act. Both notices shall, Therefore, be deemed waived in the facts and circumstances of the case and appellant's suit No. 316 shall be revived and disposed of under law on merit. (emphasis supplied)

17. The final issue which has been urged on behalf of the appellant is that the relief for specific performance is a discretionary relief and in the facts of the present case, the discretionary relief for specific performance ought not to be granted. This argument seeking denial of the relief of specific performance is based upon Section 20 of the Specific Relief Act, 1963 and which provides that the court is not bound to grant specific performance merely because it is lawful to do so. Sub-Section-2 of Section 20 gives certain examples where specific performance may be denied. We are concerned in the facts of the present case with Section 20(2)(b) of the Specific Relief Act, 1963, which states that specific performance can be denied where performance of the contract would involve of hardship on the defendant which he did not foresee and non performance would not involve hardship on the plaintiff. Explanation-1 of Section 20 adds a caveat that mere inadequacy of consideration or that the contract is more onerous to the defendant or improvident in nature will not be deemed to be considered as a RFA 96/2002. Page 25 of 36 hardship within the meaning of Section 20 (2)(b). Keeping in view the aforesaid position of law, in my opinion, specific performance in the facts of the present case cannot be denied because of the reasons which are stated below, although, the amount which would be awarded to the appellants would have to be modulated. The factors for granting specific performance and not denying the same are:-

(i) The defendant no.1 entered into a contract with open eyes knowing that it is possible that permission to sell the property may not be granted since 10 years had not expired from the date of the execution of the lease deed with the DDA. It is not a case that the defendant no.1 was misled into entering of the contract, because the subject clause is a clause in the lease deed of the defendant no.1 himself with the DDA. It is the defendant no.1 who expected to get the necessary permission from the DDA by showing exceptional hardship, and merely because, permission was not granted, cannot mean that the plaintiffs are to blame.
(ii) The record shows that permission was denied by the DDA on account of the faults not of the plaintiffs but of the defendant no.1. The first default was that the necessary documentation was not completed by the defendant no.1. Secondly, the defendant no.1 though was bound to pay 50% of the unearned increase for getting the permission, failed to pay the same. There is nothing which has emerged on record that the DDA refused to grant the permission except for the reason of non-compliance of the requirements of RFA 96/2002. Page 26 of 36 giving the necessary documentation and paying of the unearned increase by the defendant no.1
(iii) The defendant no.1 very much in spite of a bar for selling of the property for 10 years except on showing undue hardship, not only entered into the contract but also received more than 50% of the consideration i.e. Rs.90,000/- out of Rs.1,60,000/-. In fact, the possession of the property was also delivered on 15.7.1977 when the Agreement to Sell was registered. No seller transfers possession unless he has received the entire sale consideration except the balance stated sale consideration. In terms of Section 20(3) of the Specific Relief Act in the facts of the present case, the court would exercise discretion to decree specific performance because the plaintiff has done substantial acts in furtherance of the Agreement to Sell.

The trial court has by extensive discussion held that the plaintiffs were ready and willing to perform their part of the contract and that the contract could not be performed by execution and registration of the sale deed (and only when the balance sale consideration was payable) on account of failure of the defendant no.1 to complete the necessary documentation required by the DDA including by making payment of 50% of the unearned increase.

(iv) The facts of this case are such that specific performance cannot be denied because of the alleged hardship to the appellant because in terms of Section 20(2)(b) there is a hardship on the plaintiff who has paid substantial RFA 96/2002. Page 27 of 36 part of the price of over 50%, received possession and can claim the prejudice of denial of the relief of specific performance.

(v) The facts of the present case show that the plaintiffs had a complete right to the property in terms of the doctrine of part performance under Section 53A of the Transfer of Property Act, 1882 inasmuch as there is a written agreement to sell (duly registered) containing the necessary terms and under the agreement the plaintiffs had received possession after paying part sale consideration and they were always ready and willing to perform their part of the contract which part was awaiting the permission from DDA. The defendant No.1 and his successors thus can claim no right in the property except on payment of the balance sale consideration.

18. The counsel for the appellants argued that prices of the property have risen and balance sale consideration if now received would not be sufficient to cover the actual price of the property causing hardship to the appellants. Besides the fact that I am in the subsequent part of this judgment modulating the amount which the appellants will receive, this argument raised in my opinion is wholly fallacious because it was defendant No.1 who was guilty of breach as he failed to complete the required formalities as asked for by DDA and the plaintiffs were not guilty of breach and the plaintiffs thus also cannot be prejudiced on account of rise in the prices of property, more so when they are in possession since 1977 and that too as per the doctrine of part performance contained in Section 53A of Transfer of RFA 96/2002. Page 28 of 36 Property Act, 1882. The plaintiffs would have no advantage in retaining the balance payment of sale price, and they were entitled to retain the same by making its payment only after necessary permissions were obtained so that the plaintiffs had the complete title to the property by execution and registration of the sale deed in their favour.

19. While on this aspect of the appellants being prejudiced by not receiving today‟s price of the property, I would like to bring on record the argument of the counsel for the plaintiffs that the defendant no.1 had in spite of the subject contract with the plaintiffs, entered into two further Agreements to sell with certain persons and from which persons the defendant no.1 has received lacs of rupees. The earlier counsel Sh. Saurabh Tiwary who appeared for the appellants tried to wriggle away from the situation, however, no effective reply was forthcoming , more so because at least with respect to one other such person/prospective buyer of the property, litigation is said to be pending in a civil court. The conduct of the appellants/defendant no.1 is therefore such that it is not open to claim the defence of denying the plaintiffs the discretionary relief of specific performance.

Added to the above conduct of the appellants/defendant no.1, is their conduct during the arguments of the present appeal. The case was taken up first time in the „Regulars‟ in around the last week of July this year. The earlier counsel, who appeared in the case after discussion of the broad RFA 96/2002. Page 29 of 36 parameters sought to take time to take instructions from his clients. The need for instructions arose because the Agreement to Sell was admitted and it was also admitted that it was the defendant no.1 who was responsible for not getting the necessary permissions from the DDA for selling of the property which he did not obtain. The need for taking instructions was to balance the equities because specific performance was argued to be a discretionary relief. The earlier counsel Mr. Saurabh Tiwari, after seeking adjournment for two weeks again sought adjournment on 17.8.2011 for settlement. On 17.8.2011 though the matter was adjourned at request, it was however made clear that appeal would have to be argued on the adjourned date if there was no settlement by the next date i.e 9.9.2011. The case was then called out on 20.9.2011 when it was found that the appellants mid course the arguments had changed their advocate on record and who was led by a senior counsel to argue the case. Once again repeated requests for adjournment were made on 20.9.2011 which were declined, and the arguments thus again commenced. Once again, during the course of arguments, adjournment was prayed on behalf of the appellant, which was first declined and thereafter granted because the new counsels were not aware as to what had transpired in the court when the earlier counsel Sh. Saurabh Tiwari had appeared for the appellants/defendant no.1 and the new counsel wanted to discuss the modalities of adjusting equities with the appellants and which were already discussed in the Court with the earlier RFA 96/2002. Page 30 of 36 counsel. On 28.9.2011-the adjourned date, the matter was shown in the „Admission List‟ because certain applications to bring on record the legal heirs were filed on behalf of the appellants besides filing of an application for adjournment. The matter was called out three times in the morning but no one appeared on behalf of the appellants although the applications which had come up were filed on behalf of the appellants and this specific date of 28.9.2011 was fixed for further final arguments in the matter. The matter was then kept after lunch when one counsel appeared and sought a passover that the senior counsel would just come. In view of the aforesaid conduct, the matter was passed over making it clear on the next call, the matter would have to be argued. Once again, on the next call, a pass-over was prayed which was declined because the same had been granted for four times since morning. It is at this stage it transpired that the son of the original defendant no.1 was all the time from the morning sitting in the court and quietly observing the court proceedings without causing an appearance to be made on the first three calls when no one appeared for the appellants. The matter was then ultimately argued on behalf of the appellants when this court refused to grant any further accommodation. Thus, on behalf of the appellants, the case was argued in bits and pieces on three dates of hearings and finally on 28.9.2011 and during which period the strategy was to try and avoid the conclusion of the arguments.

RFA 96/2002. Page 31 of 36

20. The issue therefore is how the relief with respect to the balance payment should be modulated so as to balance the equities and not to cause any injustice to either of the parties. This has to be done keeping in mind on the one hand that the defendant no.1 was himself responsible for not getting the permission due to his own faults, and on the other hand it has also to be kept in mind that the appellants should still be compensated because of rise in the value of the prices of the properties and the balance price continuing to remain with the plaintiffs/respondents. I may at this stage add that when the earlier counsel Mr. Saurabh Tiwari, Advocate had appeared, there was an offer from the side of the plaintiffs to increase the sale price to five times its original price or pay on the balance price due with a high rate of interest of 14% per annum to 18% per annum, and at one stage to ensure complete equities are done, the counsel for the plaintiffs even raised the rate of interest to 24% per annum simple. These alternatives were also given to the new counsels who had appeared on 20.9.2011. On 28.9.2011, there was only a wishy-washy response on such offers of the plaintiffs by the appellants/defendant no.1, and in effect it was said that compromise was not possible.

21. Though, it has not been argued on behalf of the appellants/defendant no.1 for a claim of a higher price or other adjustments to the balance price payable, however, considering the offer of the plaintiffs, and more so keeping in mind the judgment of the Supreme court in the case of Nirmala RFA 96/2002. Page 32 of 36 Anand Vs. Advert Corporation(P) Ltd. 2002 (8) SCC 146 I have thought it fit not only to increase the sale price of the property but also grant a substantially high rate of interest to alleviate the alleged loss to the defendant No.1, although as stated above the situation which has emerged today was mostly on account of the defendant No.1 himself. The Supreme Court in the aforesaid case of Nirmala Anand (supra) has held that the courts have power to increase the price of the property and balance the equities keeping in view the facts of each individual case. Increase in price of the property or other adjustments which are made have to be so done keeping in view various factors as to who is the person responsible for bringing the parties to the present stage, for what period should compensation/increase in price be granted, what should be the rate of interest or as to how else should the equities be balanced.

22. On this aspect, firstly, I must note that the maximum advantage at best which the appellants/defendant no.1 can take is for increase of the prices from 1977 to 1985 when the litigation commenced in court. After 1985, it is only because of the unjustified defence of the defendant no.1/appellants that the case was contested otherwise the defendant no.1/appellants would have definitely received the balance price in 1985 itself. In my opinion, taking any parameters, the price of the property would have increased at best only by about three times from 1977 to 1985, and therefore, the appellants/defendant no.1 would be entitled to a sum of RFA 96/2002. Page 33 of 36 Rs.2,10,000/- (Rs.70,000/- multiplied by three) on the date of filing of the suit in 1985. This also is being liberal towards the appellants because it was not the fault of the plaintiffs that the case had come to the stage of filing of the litigation and the suit had to be filed because the defendant no.1 turned dishonest in 1985 by refusing to perform the contract by asking back the possession of the suit property. On this amount of Rs.2,10,000/- the appellants/defendant no.1 should be granted a rate of interest from the date of filing of the suit till the date of payment by the plaintiffs, and period is a huge period from 1985 till today i.e. approximately over 26 years. In my opinion considering all aspects, 18% per annum simple interest can surely be considered to be reasonable rate of return on the amount of Rs.2,10,000/-.

There were two options offered by the plaintiffs for compensating the appellants/defendant no.1. One was to grant interest of 14% per annum simple wrenched up to 24% per annum simple on the balance price payable from the date of filing of the suit till the date of payment and the second was to grant interest at 14% and simultaneously increasing the balance price which is payable.

Considering the facts and circumstances of the case, I deem it fit that the appellant would be entitled to a sum of Rs.2,10,000/- as on the date when the suit was filed for specific performance i.e. 13.3.1985 and thereafter on such amount pendente lite and future interest till payment at 18% per annum simple. I may note that the rate of interest of 18% being granted by RFA 96/2002. Page 34 of 36 this court is very high considering the interest regime on the fixed deposits as at present and in the past one decade or so. There has been a consistent fall in the rates of interest over the last decade and a half. Also, it has to be kept in mind that it was not necessary that the appellants if they would have received the amount of Rs.2,10,000/- in 1985 then they would have had consistent benefit of high rate of return on investment of Rs.2,10,000/- over each and every year, because not only the rates of interest have varied, but also there was a possibility that if the investment of Rs.2,10,000/- was not wisely made by defendant no.1/appellants, they in fact besides earning a much lesser rate of interest, may have suffered other consequences also.

23. In view of the above, I hold that the appeal is liable to be dismissed modulating the price as stated in para 22 above. The impugned judgment and decree stands sustained except that the appellants shall be granted a money decree for a sum of Rs.2,10,000/- along with interest @ 18% per annum simple from the date of filing of the suit till the date of payment. Let the plaintiffs deposit this amount as directed by today‟s judgment in this court within a period of three months from today and whereupon the appellants are directed to get the necessary permissions for sale of the property including from the DDA and thereafter to execute and register the necessary sale deed with respect to the suit property bearing no.D-211, Malviya Nagar Extension, now known as Saket, New Delhi situated on a plot admeasuring 209.032 sq. mts. in favour of the plaintiffs/respondents no.1 RFA 96/2002. Page 35 of 36 and 2. I also clarify that as per the policy of the DDA if the property can be converted to freehold on payment of conversion charges, and if the plaintiffs are ready to pay these charges, the DDA will on payment of such charges execute a Conveyance Deed instead of a Lease Deed in favour of the plaintiffs/respondents no.1 and 2. The conversion charges will be paid directly by the plaintiffs/respondents no.1 and 2 to the DDA on such intimation of the amount being given to them. Appeal is accordingly disposed of accordingly. Parties are left to bear their own costs.

OCTOBER 05, 2011                                      VALMIKI J. MEHTA, J.
ib




RFA 96/2002.                                                         Page 36 of 36