Tuesday, 09, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Gampala Naga Raju vs Shaik Nazeerunnisa
2022 Latest Caselaw 1599 AP

Citation : 2022 Latest Caselaw 1599 AP
Judgement Date : 1 April, 2022

Andhra Pradesh High Court - Amravati
Gampala Naga Raju vs Shaik Nazeerunnisa on 1 April, 2022
      THE HON'BLE SRI JUSTICE SUBBA REDDY SATTI

                SECOND APPEAL No.562 of 2018

JUDGMENT:

The plaintiff is the appellant in the above second appeal.

The present second appeal is filed against the judgment and

decree dated 29.11.2017 in A.S.No.14 of 2015 on the file of XI

Additional District and Sessions Judge, Tenali, confirming the

judgment and decree dated 05.12.2014 in O.S.No.259 of 2011

on the file of Principal Senior Civil Judge, Tenali.

2. For the sake of convenience, the parties shall be referred

to as they are arrayed in the O.S.No.259 of 2011.

3. The plaintiff filed the suit seeking specific performance of

agreement of sale dated 23.07.2011 or alternatively for refund of

advance sale consideration of Rs.90,000/- with interest and

costs etc. In the plaint, it was contended inter alia that

defendants 1 and 2 entered into a contract of sale dated

23.07.2011 agreeing to sell the plaint schedule property on bill

contract rate of Rs.4,10,000/- by receiving advance sale

consideration of Rs.90,000/-; that as per the terms of

agreement of sale, balance sale consideration is to be paid by

the plaintiff within 30 days and thereafter, defendants 1 and 2

have to execute registered sale deed either in favour of plaintiff

or his nominees; that if the plaintiff fails to pay balance

consideration within the stipulated time of 30 days, defendants

1 and 2 are entitled to interest @24% p.a. on balance sale

consideration; that the plaintiff is always ready and willing to

perform his part of contract, but defendants 1 and 2 failed to

perform their part of contract; that plaintiff got issued legal

notice dated 02.08.2011 calling upon the defendants 1 and 2 to

execute sale deed by receiving balance sale consideration; that

defendants 3 and 4, being daughters of 1st defendant and sisters

of 2nd defendant, got issued a reply notice dated 11.08.2011;

that defendants 1 and 2 also got issued a reply notice dated

19.08.2011, wherein it was stated that they alone cannot sell

the entire schedule property and ready to return the amount of

Rs.90,000/- and further requested the plaintiff to return the

agreement amount; that the terms of agreement of sale dated

23.07.2011 are binding on defendants 3 and 4 and hence, filed

the suit.

4. Defendants 1 and 2 filed written statement and contended

interalia that they informed even before the execution of

agreement of sale about the share of defendants 3 and 4 in the

schedule property, however, defendants 3 and 4 did not agree to

sell their share; that defendants 1 and 2 are ready to return the

advance of Rs.90,000/- and in fact, the same was informed

through legal notice dated 19.08.2011 and prayed to dismiss

the suit.

5. Defendants 3 and 4 filed written statement and contended

that the plaint schedule property belonged to their father Shaik

Namruddin and after his death, all the defendants succeeded to

the property; that defendants 1 and 2 have no exclusive right to

alienate the schedule property and prayed the Court to dismiss

the suit.

6. During the course of trial, plaintiff examined himself as

P.W.1, got examined P.Ws.2 and 3 and Exs.A-1 to A-11 were

marked. On behalf of defendants, 2nd defendant examined

himself as D.W.1, 4th defendant examined herself as D.W.2 and

Exs.B-1 to B-6 were marked.

7. The trial Court on consideration of oral and documentary

evidence vide judgment dated 05.12.2014 granted alternative

relief of refund of Rs.90,000/- with interest @24% p.a. from

23.07.2011 till the date of filing of suit and subsequent interest

@12% p.a. from the date of suit till the date of decree and

thereafter with interest @6% p.a. till realization against

defendants 1 and 2. Suit claim against defendants 3 and 4 was

dismissed without costs.

8. Aggrieved by the said judgment and decree, the plaintiff

filed A.S.No.14 of 2015 on the file of XI Additional District and

Sessions Judge, Tenali. The first appellate Court, being final

fact finding Court, after framing necessary points for

determination, dismissed the appeal vide judgment dated

29.11.2017. Aggrieved by the said judgment and decree, the

present second appeal is filed.

9. Heard Sri P.A.Seshu, learned counsel for appellant.

10. Learned counsel for the appellant would contend that

since the execution of Ex.A-1 is not denied by defendants 1 and

2, the Courts below ought to have decreed the suit. He would

further contend that the appellant/plaintiff is always ready and

willing to perform his part of contract and the agreement of sale

is binding on defendants 3 and 4 also and thus, prayed the

Court to allow the second appeal.

11. The following substantial questions of law arise for

consideration:

1) Whether the judgments of Courts below are vitiated in ignoring to consider as to the readiness and willingness of appellant/plaintiff?

2) Whether the plaintiff is entitled to relief of specific performance since D3 and D4 are not parties to the Agreement in view of Sec 17 of the Specific Relief Act?

12. The undisputed facts are that suit schedule property in an

extent of 49 sq. yards of vacant house site in Kolakaluru Gram

Panchayat, Tenali Mandal, Guntur District, belonged to Shaik

Namruddin. The said Namruddin died leaving behind him, 1st

defendant (wife), 2nd defendant (son), defendants 3 and 4

(daughters). Defendants 1 and 2 executed Ex.A-1 and received

Rs.90,000/-.

13. Since defendants 1 and 2 failed to perform their part of

contract, legal notice dated 02.08.2011 was issued and

thereupon, defendants 3 and 4 issued legal notice dated

11.08.2011 claiming share in the schedule property. D1 and D2

also issued separate reply notice.

14. The appellant, being P.W.1 during cross examination

admitted that he is native of Kolakaluru village and he knew the

original owner Shaik Namruddin from the beginning. Curiously,

he pleaded ignorance when a question was put to him about the

number of children to 1st defendant. He further deposed in his

cross examination that defendants 1, 2 and Gaffoor, one of the

attestors of Ex.A-1, told him that they would get the signatures

of defendants 3 and 4, if necessary.

15. P.W.2 in his cross examination deposed that Shaik

Namruddin died leaving behind him, defendants 1 to 4 as his

legal heirs. P.W.3 deposed in his cross examination that

defendants 3 and 4 were not available and hence, they did not

sign the agreement.

16. The above cross examination of P.Ws.1 to 3 manifests that

the plaintiff is aware of the right of defendants 3 and 4 in the

suit schedule property, however, entered into agreement with

defendants 1 and 2. The plaintiff did not take steps to get the

signatures of defendants 3 and 4 on the agreement of sale.

Going by the conduct of the appellant/plaintiff in not entering

agreement with D3 and D4 having knowledge about their share

disentitles him to get the relief of specific performance of

contract.

17. Ex.A-1 agreement of sale is unenforceable, since the

defendants 1 and 2 had no absolute right and title over the suit

schedule property to sell the same in view of Section 17 of the

Specific Relief Act, 1963. The plaintiff being native of the village,

though aware of the share of defendants 3 and 4 in the suit

schedule property, entered into agreement with defendants 1

and 2.

18. Considering all these aspects, the trial Court partly

decreed the suit by granting relief of refund of amount of

Rs.90,000/- with interest. The first appellate Court,

independently considered the material available on record, both

oral and documentary and dismissed the appeal vide judgment

and decree dated 29.11.2014.

19. Findings of the fact recorded by the Courts below are

neither perverse nor contrary to the evidence available on

record, which warrants no interference of this Court under

Section 100 of CPC. Though it was contended execution of sale

agreement is admitted by D1 and D2, since D3 and D4 are also

having share in the suit schedule property unless D3 and D4

are consented to alienate their share in the schedule property

the agreement of sale do not bind them. In fact, a careful

consideration of evidence on record manifests that plaintiff is

also aware of the share of D3 and D4. Evidence of P.W.2 and

P.W.3 also makes it clear about the interest of D3 and D4.

20. In view of the facts narrated supra and the findings

recorded by Courts below no questions of law much less

substantial questions of law involved in the above appeal.

Hence, the appeal is liable to be dismissed, however, without

costs.

21. Accordingly, the second appeal is dismissed. No order as

to costs.

As a sequel, all the pending miscellaneous applications

shall stand closed.

_________________________ SUBBA REDDY SATTI, J

1st April, 2022

PVD

THE HON'BLE SRI JUSTICE SUBBA REDDY SATTI

SECOND APPEAL No.562 of 2018

1st April, 2022

PVD

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter