Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Time Star Limited vs Themis Medicare Limited
2025 Latest Caselaw 1975 Bom

Citation : 2025 Latest Caselaw 1975 Bom
Judgement Date : 7 August, 2025

Bombay High Court

Time Star Limited vs Themis Medicare Limited on 7 August, 2025

2025:BHC-AS:29634

                                                                    FA 1163 of 2015 (final).doc


                          IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                        CIVIL APPELLATE JURISDICTION

                                      FIRST APPEAL NO. 1163 OF 2015
               THEMIS MEDICARE LIMITED                          ]
               Themis Chemicals Limited                         ]
               Themis Medicare Limited (Deleted)                ]
               A company incorporated under the                 ]
               provisions of the Companies Act 1 of 1956        ]
               having its registered office at                  ]
               69, GIDC Industries Estate,                      ]
               Vapi, Gujarat and its office at                  ]
               12, Udyog Nagar, SV Road,                        ]
               Goregaon (West), Mumbai - 400 062.               ] ...Appellant
                            Versus
               Indo French Time Industries                      ]
               Time Star Limited (Deleted)                      ]
               TIMESTAR PRIVATE LIMITED.                        ]
               A company incorporated under the                 ]
               provisions of the Companies Act 1 of 1956        ]
               having its registered office at                  ]
               12, Udyog Nagar, SV Road,                        ]
               Goregaon - (West), Mumbai - 400 062.             ] ...Respondent


                                                 WITH
                                      FIRST APPEAL NO. 341 OF 2019

                Timestar Private Limited.                       ]
                Time Star Limited (Deleted)                     ]
                A company incorporated under the                ]
                provisions of the Companies Act                 ]
                I of 1956 having its registered office          ]
                at 12, Udyog Nagar, SV Road,                    ]
                Goregaon - (West), Bombay - 400 062.            ] ...Appellant
                             Versus
                Themis Medicare Limited                         ]
                A company incorporated under the                ]
                provisions of the Companies Act, 1956           ]
                and having its registered office at             ]
                69, G.I.D.C. Industrial Estate, Vapi, Gujarat   ]
                and its office at 12, Udyog Nagar,              ]
                S.V. Road, Goregaon (West),                     ]
                Bombay- 400 062.                                ] ...Respondent


                Sairaj                               1 of 79
                                                            FA 1163 of 2015 (final).doc




                                  ------------
Mr. Kunal Dwarkadas, Mr. Rahul Deshpande, Mr. Nikhil Apte, Ms. Yashvi Vashi i/b Wadia
Ghandy and Co. for Appellant in FA 1163 of 2015 and for Respondent in FA 341 of
2019.
Ms. Mamta Sadh, Mr. Dharmesh Pandya, Ms. Tejal Pandya and Mr. Shyam Panchmukh,
i/b Mr. Ashwin Pandya and Associates for the Appellant in FA 341 of 2019 and for the
Respondent in FA 1163 of 2015.
                                  ------------

                                           Coram : Sharmila U. Deshmukh, J.

Reserved on : 8th May, 2025.

Pronounced on : August 7, 2025.

Judgment :

1. The First Appeals impugn the judgment dated 9th July, 2015

passed by the City Civil Court in Suit No. 9066 of 1992 seeking inter alia

specific performance of the Agreement for Sale dated 16 th February,

1990 and Supplementary Agreement dated 25th May, 1990 and in the

alternative, compensation of Rs.1,00,00,000/-. The suit came to be

partly decreed directing the Respondent herein to pay sum of Rs.

5,00,000/- to the Appellant along with interest.

2. First Appeal No. 341 of 2019 has been preferred by the original

Defendant challenging the adverse finding on Issue No.1 as regards the

valid execution of the supplementary agreement dated 25 th May, 1990

and First Appeal No.1163 of 2015 has been preferred by the original

Plaintiff. Common submissions were advanced and both Appeals are

being disposed of by this common judgment. For sake of convenience,

the parties are referred to by their status before the Trial Court.

Sairaj                                2 of 79
                                                      FA 1163 of 2015 (final).doc


PLEADINGS:

3. The Defendant is the owner of the plot Nos. 11 and 12 situated

at Udyog Nagar Estate, S. V. Road, Goregaon (W), Mumbai - 62, which

are amalgamated plots on which building was constructed by

Defendant. It is pleaded that two agreements were entered into

between the parties, the first was an Agreement for Sale dated 16 th

February, 1990 in respect of sale of ground floor portion admeasuring

1691 square feet, the first floor admeasuring 5868 square feet and

second floor having buildable area of 5752 sq. ft and the second

supplementary agreement was executed on 25th May, 1990, admitting

payment of consideration of Rs.66,00,000/-, that the execution of final

deed of conveyance to take place only after construction of second

floor premises and that the possession of entire premises is handed

over on payment of entire consideration of Rs.1,26,00,000/-.

4. The Plaintiff has paid Rs.91,00,000/- and was put in possession of

ground floor and first floor, which is recorded in the Defendant's letter

dated 5th June, 1990. Pursuant to the Defendant's letter dated 1 st

June, 1990 addressed to the Plaintiff, a sum of Rs.5,00,000/- was paid

by the Plaintiff to the Defendant for obtaining the necessary

permission for construction of second floor. As no permission for

construction of second floor was obtained by Plaintiff, on 4 th January,

1992, meeting was held between the parties and minutes of meeting

Sairaj 3 of 79 FA 1163 of 2015 (final).doc

recorded the assurance of Defendant that the plans regarding Floor

Space Index are expected to be sanctioned by June, 1992 and once, the

Floor Space Index is obtained, either the Plaintiff or the Defendant will

start the construction. Further communication dated 6 th July, 1992,

was issued by the Plaintiff to the Defendant that no steps have been

taken for obtaining FSI and construction of second floor. It was pleaded

that the conduct of the Defendant makes it clear that the Defendant is

not interested in performing their part of the contract and that the

Plaintiff is ready and willing to perform their part of the contract.

5. The written statement takes the defence that the contract as

regards the second floor construction has become void and impossible

of performance by reason of Government Notification dated 21 st

August, 2004 restricting loading of TDR/balance FSI for development

of existing building and therefore, the additional construction on

existing structure stood totally prohibited. It was pleaded that vide

Agreement for Sale dated 16th February, 1990, the total aggregate

super built-up area of 13311 sq. ft. in the building was agreed to be

sold for a total consideration of Rs.1,26,00,000/-. By another

Agreement for Sale dated 2nd December, 1990, the Plaintiff agreed to

purchase premises having super built-up area of 459 sq. ft. for a

consideration of Rs. 5,51,000/- and were thus entitled to aggregate

super built-up area of 13,770 sq. ft. The Plaintiff has paid Rs.

Sairaj                           4 of 79
                                                    FA 1163 of 2015 (final).doc


96,02,000/- under the Agreement dated 16th February, 1990 and Rs.

5,51,000/- under the Agreement dated 2nd December, 1990 and in or

about June, 1990, the Plaintiffs were put in possession of the premises

aggregating 8018 sq. ft. of super built-up area.

6. It was further pleaded that due to rejection of grant of FSI by

Superintendent of Land and Survey on 28th October, 1992/2nd

November, 2992, the Defendant is unable to construct the proposed

second floor. During the pendency of proceedings, with consent joint

measurements were taken, which revealed that the Plaintiff had

encroached upon various areas of suit property for which Suit No. 3727

of 1996 was filed.

7. It was further pleaded that the Agreement dated 16th February,

1990 stood frustrated and incapable of performance or otherwise. The

execution of the Supplementary Agreement dated 25 th May, 1990 was

denied by the Defendants pleading that they do not have any record of

it in their possession and knowledge about the same was acquired only

after taking inspection. The authority of Mr. Samir Shah to execute the

supplementary agreement was questioned and objection was taken as

the Agreement was unstamped. It was further contended that as the

essential element of the alleged Agreement is determination of

suitable alternative as per the mutual convenience which was left to be

decided by future agreement and therefore, the Agreement to enter

Sairaj 5 of 79 FA 1163 of 2015 (final).doc

into future Agreement cannot be a subject-matter of specific

performance. It was further contended that in view of absence of

requisite clearance for securing the floor space index and Government

resolutions, no question about the Defendant not being interested and

Plaintiff's readiness and willingness arises.

EVIDENCE:

8. The plaintiff examined its Managing Director and C.E.O. who

deposed as regards the execution and the terms of the Agreement

dated 16th February, 1990 and that the Supplementary Agreement

dated 25th May, 1990 was executed to clarify certain points. He has

further deposed that the Defendant refused to construct the second

floor for which the meeting was held on 4 th January, 1992 in which

Defendant agreed to start construction of second floor but failed to do

so. He has further deposed that Mr. Samir Shah had the authority to

execute the Agreement dated 25th May, 1990 and denied that

Agreement to Sell the second floor area has become impossible of

performance and void. In support, he has produced the Agreement

dated 16th February, 1990, Supplementary Agreement dated 25 th May,

1990, Offer Letter dated 5th February, 1990, Reply to the Offer Letter

dated 7th February, 1990, resolution dated 12 th February, 1990, No

Objection Certificate issued by the Income Tax Authorities, Consent

Letters dated 5th June, 1990 and 1st June, 1990 and 15th July, 1991,

Sairaj 6 of 79 FA 1163 of 2015 (final).doc

Minutes of the meeting dated 4th January, 1992 and copies of the letter

dated 6th July, 1992 and 26th July, 1992.

9. In cross-examination, on the aspect of Supplementary

Agreement, he has admitted that he is not sure whether he was

present at the time of execution of the said Agreement. He has further

admitted that he has not read the resolution dated 12 th February, 1990

and has volunteered that the same was handled by the Company

Secretary and his father. He has deposed that he believed that Samir

Shah had power to execute and that he trusted Mr. Samir Shah and Mr.

Nikunj Shah, Directors of the Company. In cross-examination, P.W.-1

was called upon to produce the Plan referred to in the Agreement

dated 16th February, 1990, which were produced. As regards the

construction of the second floor, P.W.-1 has admitted that the

Defendant had not refused to construct the 2 nd floor. P.W.-1 was

confronted with the copy of the Defendant's Letter dated 30 th August,

1993 (Exhibit D-1) and P.W.-1 admitted the receipt of the said letter. In

response to the question on the plans produced, he has deposed that

the plans were signed by his father and Samir Shah. He has further

admitted that he is not aware as to why the signatures of Manjula Shah

and S. B. Gokhale which were on the original Agreement are not there

on the plan. He has further admitted that the plans are not blueprint

but photocopies as the area in red was marked to be given to the

Sairaj 7 of 79 FA 1163 of 2015 (final).doc

Plaintiff on these plans. He has further admitted that he was not

present when the plans were handed over. The suggestion given was

that pink colour portion was agreed to be sold which was denied. The

plans were marked as Exhibit Nos. D-2, D-3 and D-4 respectively and

the blue-prints of the plans of ground floor and first floor were by

consent marked as Exhibit D-5 and D-6.

10. The Defendant examined its employee-Bharat Shah, who denied

the authenticity of the plans produced by the plaintiff's witness and

marked D-2 to D-4 and deposed as to correctness of plan at Exhibit D-5

and D-6. He has further deposed about the directives dated 21 st

August, 2004, circular of MCGM dated 30 th August, 2004 prohibiting

loading of FSI on existing building in marginal open space, clarificatory

letter dated 3rd November, 2004 and that by reason therefore the

Agreement to Sell 5752 sq. ft. super built-up has become impossible of

performance though Defendant was ready and willing to complete the

transaction. He has further denied the execution of the Agreement

dated 25th May, 1990 and that as Mr. Samir Shah was not authorised by

resolution and the agreement is unstamped. He has denied any

agreement of suitable alternative arrangement by mutual convenience

upon failure of construction of 2nd Floor. He has further deposed about

the illegal encroachment by the Plaintiff in various areas of the suit

property. In support, D.W.-1 produced the report of M. M. Vaidya and

Sairaj 8 of 79 FA 1163 of 2015 (final).doc

Company dated 26th December, 1995, the directives dated 21st August,

2004, circular dated 30th August, 2004, Clarificatory Letter dated 3rd

November, 2004. The report of M. M. Vaidya and Company was

objected and was not marked in evidence.

11. In cross-examination, D.W.-1 has admitted that Manjula Shah is

still the Director of the Company. He has admitted the payment of

consideration of Rs.91,00,000/- out of the total consideration of Rs.

1,26,00,000/- and the payment of Rs. 5,00,000/- out of Rs. 35,00,000/-.

He has further admitted that he has not stated in the Affidavit about

the steps taken for completion of construction of 2 nd floor till the year

2004. He has further admitted that as the construction of second floor

is not started, the payment of balance consideration does not arise and

Defendant-Company had not called on the Plaintiff to make the

payment. He has further deposed that on the second floor, 9000 sq. ft.

FSI was available. He has deposed that his Architect had informed that

9000 sq. feet construction is permissible and that by putting external

columns extension cannot be permitted on existing structure. He has

admitted that he does not have written advice of his Architect, Pranav

Shah.

12. D.W.-1 has admitted that Samir Shah and Nikunj Shah were

Directors of Defendant-Company and after death of Nikunj Shah in

2001, Samir Shah was alone handling the Defendant-Company. He has

Sairaj 9 of 79 FA 1163 of 2015 (final).doc

admitted that in the year 1996, the Defendant-Company came to know

about the Supplementary Agreement dated 25 th May, 1990. He

deposed that in the year 1996, he inspected the records of the case

and become aware of the Supplementary Agreement. He has admitted

that there is no record to show that Samir Shah and Nikunj Shah

disputed the Supplementary Agreement dated 25th May, 1990. He has

volunteered that he is denying the Supplementary Agreement as there

is no resolution. He has further admitted that Manjula Shah who is

mother of Samir Shah has not disputed the Supplementary Agreement

till today on ground that it was executed without any acknowledgment

by Samir Shah. The case put to D.W.-1 about the possibility of

construction without putting columns on marginal space was denied on

the ground that he was not an Architect. D.W.-1 deposed that in the

year 1990 and at present, the position at site is existence of ground

plus one floor construction on the front side of Plot No.11 and ground

plus two floor building on rear side. D.W-1 has deposed that on the

right side of building, full-fledged building is constructed of ground

plus 21 floors and the area which was required to be given to Plaintiff

was on the second floor of front side of the building. He has admitted

that under Agreement dated 16th February, 1990, the Defendant-

Company had agreed to provide 1/5th share to Plaintiff-Company and

therefore, retracted the same in view of clause 19 of the Agreement.

Sairaj                         10 of 79
                                                           FA 1163 of 2015 (final).doc


D.W.-1 deposed that the Defendant has taken steps to seek

construction of second floor on the front side and the copies of all

correspondence with the Corporation was provided to the Plaintiff. He

has further deposed that the steps taken regarding which the

Corporation has issued letter of rejection were taken for completion of

construction before 30th August, 2004.

FINDINGS OF TRIAL COURT:

13. The Trial Court framed and answered the following issues:-

Sr. Issues Findings

1. Whether supplemental agreement dated 25th May, 1990 was validly executed by and between Affirmative the parties to the suit?

2. Whether the Defendant was justified in not Defendant did not construct constructing the premises agreed to be second floor of the constructed being the second floor of the suit premises as permission was building? not granted by the Municipal Corporation.

3. Whether the agreement dated 16th February, 1990 and the supplemental agreement dated 25th Affirmative May, 1990 are frustrated pursuant to the directions of the BMC dated 21st August, 2004 issued under Section 154 of MRTP Act, 1996?

14. On the aspect of validity of Supplementary Agreement, the Trial

Court noted that the Defendants held back the evidence of Manjula

Shah and that despite acquiring knowledge about the agreement in

the year 1993 no action was taken against Samir Shah during his

lifetime. The Trial Court examined the terms of the Supplementary

Sairaj 11 of 79 FA 1163 of 2015 (final).doc

Agreement to arrive at a finding that the same was clarificatory

agreement and executed in light of letters dated 1st June, 1990 and

5th June, 1990. The Trial Court held that there is no evidence that

resolution has to be passed before executing agreement and

resolution dated 12th February, 1990 is consolidated resolution. It held

that non mentioning of the Supplementary Agreement in letters dated

1st June, 1990 and 5th June, 1990 is immaterial as the Supplementary

Agreement did not create any right.

15. On the issue of the construction of the second floor and the

frustration of contract, the Trial Court held that at the time of

execution of the agreement, the construction of the second floor was

only a possibility. Upon appreciation of evidence, the Trial Court came

to a finding that there is no evidence about any inquiry by Plaintiff as

regards the sanctioning of plans by Municipal Corporation and

negligence and failure of Defendant has not been proved. The Trial

Court held that Plaintiff was aware that Defendant is acting positively

to get permission for sanction but Corporation did not sanction the

plans. The trial Court held that the Plaintiff on its own did not take any

steps to seek permission from Corporation for construction by

satisfying the Corporation that second floor can be constructed on

ground floor plus first floor premises.

Sairaj                          12 of 79
                                                    FA 1163 of 2015 (final).doc


16. The Trial Court held that the agreement was for construction of

second floor on the existing first floor and not at any other place on

the plot of land. It held that the evidence shows that steps were taken

by Defendant to construct second floor and no steps were taken by

Plaintiff to seek permission from Corporation for construction. The

Trial Court observed that the area directed to be reserved by order of

High Court was by way of undertaking. On the basis of the government

circulars and orders it held that there could not be any vertical

construction by putting columns in marginal space. The Trial Court cast

the burden upon the Plaintiff by holding that the Plaintiff did not lead

expert evidence to prove possibility of construction.

17. The Trial Court held that the agreement dated 16 th February

1990 is two-fold, one part is to transfer possession of already

constructed ground plus first floor and second part is the construction

of second floor which was contingent contract and by reason of Section

56 of Contract Act has become impossible due to denial of sanction by

Municipal Corporation.

18. On the enforcement of Clause 6 of the Supplementary

Agreement, the Trial Court held that there was no mutual Agreement

or convenience between the parties and the said clause cannot be

invoked to carve out any specific right in favor of the Plaintiff to get

built-up area equivalent of second floor in any other part of the

Sairaj 13 of 79 FA 1163 of 2015 (final).doc

construction of the Defendant and does not create any enforceable

right.

19. The Trial Court considered the provisions of Section 14(b) and (d)

of the Specific Relief Act, 1963 to hold that the construction of the

second floor of the building cannot be specifically performed. The Trial

Court further noted that there is no evidence on the damages and

partly decreed the suit and directed the payment of Rs. 5,00,000/- by

the Defendant which was in excess of consideration for ground floor

and the first floor.

SUBMISSIONS :-

20. Mr. Dwarkadas, learned counsel appearing for the Appellant

submits that the execution of supplementary agreement by Samir Shah

is not disputed and the objection is for the reason that Samir Shah had

no authority. Drawing attention of this Court to the resolution dated

12th February, 1990, he submits that the Board resolution does not use

the words 'jointly' or 'together' which indicates that even Samir Shah

could individually execute the Agreement and reference to all other

documents would include supplementary agreement. As an alternate

argument, he submits that the Plaintiff is not privy to the internal

functioning of the Defendant Company and the doctrine of indoor

management protects the third-parties by drawing support from the

decision in the case of Kantu Shankar Dessai vs. Sociedade Agricola

Sairaj 14 of 79 FA 1163 of 2015 (final).doc

Dos Gauncares De Cuncolim E Veroda1. He would further submit that

though the Defendant acquired knowledge about the Supplementary

Agreement in the year 1996, no action was taken against Samir Shah

during his lifetime and Manjula Shah has not disputed the

Supplementary Agreement. He would further submit that the

Plaintiff's communication dated 6th July, 1992 referred to the

Supplementary Agreement which was not denied and neither any

proceeding has been filed under Section 31 of Specific Relief Act, 1963

seeking cancellation of the Supplementary Agreement.

21. On the aspect of Supplementary Agreement being unstamped,

he submits that the Supplementary Agreement is not instrument as

defined under Section 2(l) of the Maharashtra Stamp Act, 1958 [for

short, "Stamp Act"] as it does not create any right or liability. He

submits that the right to acquire the property arose from the

Agreement for Sale dated 16th February, 1990 and not the

Supplementary Agreement and in any event, the Deed of Conveyance,

if executed, will be the relevant document that would create rights in

the immovable property and would be required to be stamped as such.

22. Mr. Dwarkadas would submit that the suit sought specific

performance of the Agreement for Sale dated 16th February, 1990 and

Supplementary Agreement dated 25th May, 1990 and execution of

1 2019 SCC OnLine Bom 9566.

Sairaj                            15 of 79
                                                  FA 1163 of 2015 (final).doc


Deed of Conveyance. He submits that the Agreement for Sale dated

16th February, 1990 is divisible as held by the Trial Court and the

Plaintiff has performed his part of the agreement and has been put in

possession, which leaves nothing but execution of Deed of

Conveyance. He submits that the case falls within the exception under

unamended Section 12(4) of the Specific Relief Act, 1963 and part

performance could be granted.

23. He submits that the Plaintiff is entitled to conveyance of

proportionate undivided share of the land and the defence of absence

of clarity of area to be conveyed is misplaced as the same is only

mathematical calculation. He points out the averments in the written

statement regarding the area already handed over to the Plaintiff. He

submits that even if it was held that the contract to construct the

second floor is frustrated by reason of Government circulars, the

Plaintiff is entitled to part performance of conveyance of ground floor

and the first floor along with the proportionate area. Drawing support

from the decision in the case of B. Santoshamma v. D. Sarala 2, he

submits that the Hon'ble Apex Court has held that Section 12 of

Specific Relief Act, 1963 must be construed liberally and to hold

otherwise would permit a party in breach to deliberately frustrate the

entire contract by his own wrongful acts. He submits that the contract

2 (2020) 19 SCC 80.

Sairaj                          16 of 79
                                                     FA 1163 of 2015 (final).doc


was a commercial document and the intention of the parties must be

given effect.

24. He would further submit that the Defendant's case of frustration

of contract is by virtue of directives issued by the Government and

therefore, burden was upon the Defendant to prove that the contract

was a contingent contract under Section 32 of the Indian Contract Act,

1872 [for short, "Contract Act"] and that the same was frustrated

under Section 56 of the Contract Act. He draws attention to Exhibit D-

1 to contend that the letter does not prove that the Defendant had

applied for floor space index and the application was rejected in

absence of production of the annexures to the letter. He submits that

the letter dated 30th August, 1993 was sent to the Plaintiff one year

after the suit was filed and under the provisions of Order VIII, Rule 1A

of Code of Civil Procedure, 1908, it was duty of the Defendant to

produce the same along with his Written Statement filed in the year

2011. He would further submit that the Trial Court erred in reversing

the burden of proof on the Plaintiff.

25. He would further submit that the doctrine of frustration under

Section 56 of Contract Act is an aspect of law of discharge of contract

by reason of supervening impossibility or illegality of act agreed to be

done, which burden to prove total prohibition was upon the Defendant

and doctrine of frustration cannot be available when the party takes

Sairaj 17 of 79 FA 1163 of 2015 (final).doc

upon itself the absolute obligation. He has taken this Court through

the Circular and Clarification issued by the State Government to

contend that the restriction was only upon construction proposed in

marginal open space and the Defendant failed to prove that it is not

possible to construct without putting up columns in the open space.

He submits that D.W.-1 has admitted that 9000 sq. ft floor space index

was available. He submits that as case for specific performance was

made out and if the Court is not inclined to direct the Defendant to

construct the second floor premises, the Defendant be directed to

convey the mutually acceptable alternate area of 5752 sq. ft. kept

vacant contemplated under clause 6 of the Supplementary Agreement

and recorded in the interim orders passed by this Court.

26. He would further submit that though the parties produced rival

plans, the plans at D-2, D-3 and D-4 are correct plans as the Agreement

refers to the 'Plan in red colour boundary line' which is reflected in

Exhibit D-2, D-3 and D-4 and the plans are signed whereas the Plans

under Exhibit D-5 have pink and yellow shade which do not match the

description in the Agreement and are unsigned. He submits that the

parties have submitted the ground floor plan along with the concerned

minutes of the order dated 9th August, 2005 which is identical to

Exhibit D-2 and not D-5. In support, he relies upon the following

decisions:-

Sairaj                           18 of 79
                                                            FA 1163 of 2015 (final).doc


Gopal Ramvilas Gattani v. Sheshrao Pundlik Hivarkar by LRs Dewababai w/o Sheshrao3

Satyabrata Ghose v. Mugneeram Bangur and Company4

Maharashtra State Electricity Distribution Company Limited v. Ratnagiri Gas and Power Private Limited5

B. Santoshamma v. D. Sarala6

Nirmala Anand v. Advent Corporation (P) Ltd.7

Kantu Shankar Dessai v. Sociedade Agricola Dos Gauncares De Cuncolim E Veroda (supra)

Naihati Jute Mills Ltd. v. Khyaliram Jagannath8

Twentsche Overseas Trading Co. Ltd. v. Uganda Sugar Factory Ltd.9

M/s. Harishchandra Dwarkadas Cloth Market Indore v. Firm Murlidhar Chironjilal10

Union of India v. Chanan Shah Mahesh Dass11

Zarina Siddiqui v. A. Ramalingam alias R. Amarnathan12

Sushil Kumar Agarwal v. Meenakshi Sadhu13

27. Per contra Ms. Sadh, learned counsel appearing for the

Defendant submits that as far as the Supplementary Agreement dated

25th May, 1990 is concerned, the resolution dated 12 th February, 1990

required both Samir Shah and Manjula Shah to execute the Agreement

3 2008(6) Mh.L.J. 231.

4 (1953) 2 SCC 437.

5 (2024) 1 SCC 333.

6 (2020) 19 SCC 80.

7 (2002) 8 SCC 146.

8 1967 SCC OnLine SC 10.

9 58 L. W. 10 1955 SCC OnLine MP 175.

11 1954 SCC OnLine Pepsu 19.

12 (2015) 1 SCC 705.

13 (2019) 2 SCC 241.

Sairaj                                  19 of 79
                                                     FA 1163 of 2015 (final).doc


for Sale under the common seal of the company and Supplementary

Agreement does not bear the common seal of the Company nor the

endorsement of the Company and is on the blank piece of paper. She

submits that there is no pleading that the resolution was joint or

consolidated resolution authorizing Samir Shah to execute the

Supplementary Agreement. She has taken this Court in detail through

the cross-examination of P.W.-1 and would submit that it is clear from

the evidence that there was no inquiry as to whether the Samir Shah

was authorized to execute the Supplementary Agreement. She would

further submit that the Trial Court erred in holding that the

Supplementary Agreement was Clarificatory Agreement by considering

the letter dated 5th June, 1990 which letter was subsequent to the

Supplementary Agreement.

28. She would further submit that for the first time at the appellate

stage, the plaintiffs seeks relief of being handed over area of 5752 sq.

ft. kept vacant as contemplated under Clause 6 of the Supplementary

Agreement, which was not pleaded before Trial Court. She has taken

this Court through Paragraph No.14 of the Written Statement to

contend that the Agreement to enter into the Agreement cannot be a

subject-matter for suit for specific performance and as there was no

pleading about Clause 6 of Supplementary Agreement, the Defendant

did not have a chance to meet the case. She would further submit that

Sairaj 20 of 79 FA 1163 of 2015 (final).doc

the area of 5752 sq. feet was kept vacant by way of an undertaking

given to the Court and cannot be said to be mutually convenient area

agreed between the parties. She would submit that the order of 18 th

March, 1996 of this Court makes it clear that the Plaintiff was given

liberty to lodge their claim before the B.I.F.R. which the Plaintiff did not

lodge and therefore, there is lack of readiness and willingness on the

part of the Plaintiff.

29. She would further submit that the Agreement dated 16 th

February, 1990 was contingent upon two future happenings i.e.,

consent of the income tax authorities and the sanction of the plan by

the BMC. She submits that the income tax clearance was duly received.

She submits that as per Clause 17 of the Agreement dated 16 th

February, 1990, the Defendants were to utilize certain unutilized FSI on

the property including the set back area, which floor space index was

not granted. She has taken this Court through the Written Statement

which makes reference to the letters dated 28 th October, 1992 and 2nd

November, 1992 received from the Superintendent of Land and Survey

and submits that it was for the Plaintiff to call upon the Defendant to

produce the letter or to take inspection under the provisions of CPC

and not having done so cannot place the burden on Defendant to

produce the same. She submits that the reason why the Plaintiff did

not take inspection is because the papers relating to FSI were already

Sairaj 21 of 79 FA 1163 of 2015 (final).doc

handed over to Plaintiff under the covering letter dated 30 th August,

1993 i.e. Exhibit D-1.

30. She has taken this Court through evidence of D.W.-1 and submits

that there is not even a suggestion that the BMC papers regarding the

Floor Space Index were not handed over to the Plaintiff under Exhibit

D-1. She submits that the silence of the Plaintiff after the receipt of

the letter dated 30th August, 1993 Exhibit D-1, speaks volumes as the

Plaintiff had acquired the knowledge about the sanction being refused

and by reason of refusal there was no question of construction of

second floor.

31. She would submit that the contract for construction and sale of

second floor stood frustrated under Section 56 of the Contract Act in

view of the circular issued by the Government of Maharashtra. She

submits that by production of circulars, the burden was discharged by

the Defendant and onus shifted upon the Plaintiff to prove that the

second floor could be constructed which burden has not been

discharged. She submits that the Trial Court has rightly concluded that

it was the Plaintiff who failed to lead expert evidence that the

construction of the second floor was still possible.

32. On the aspect of specific performance of part of the contract

under Section 12 of Specific Relief Act, 1963, she submits that it is

undisputed that the Plaintiff is in possession of ground floor and first

Sairaj 22 of 79 FA 1163 of 2015 (final).doc

floor and only the construction of second floor remains to be

performed for which, the suit came to be filed by pointing out prayers

in the plaint. She would further submit that to claim part performance

there has to be pleading and evidence and the same cannot be raised

for the first time before the Appellate Court.

33. She would further submit that the conveyance as regards the

ground floor and first floor and the undivided proportionate share in

the land cannot be executed as the Agreement is silent on the ratio of

the land appurtenant to the ground floor, first floor and second floor

to be constructed and therefore there is no clarity of area. She submits

that the Agreement makes reference to the super built-up area and in

absence of any evidence in respect of the loading on the carpet area to

convert into super built-up area which was material fact, no conveyance

could be granted. She submits that the plans forming part of the

Agreement were not produced by the plaintiff along with the plaint

and upon being called to produce, different plans were produced. She

would further submit that in Exhibit D-2 which was one of the Plans

produced, the area sold to the Plaintiff on 2 nd December, 1991 which is

subsequent to the execution of the Agreement dated 16 th February,

1990 is reflected and therefore, Exhibit D-2 cannot be said to be Plan

annexed to the Agreement of 16th February, 1990. She further submit

that the Plans Exhibit D-2 to D-4 bear signature of two parties whereas

Sairaj 23 of 79 FA 1163 of 2015 (final).doc

the signatories to the Agreement are four parties. She would further

submit that the conduct of the Plaintiff in encroaching upon portion of

Defendant's property disentitles them to any relief.

34. She would further submit that under Clause 19 of the Agreement

dated 16th February, 1990, the Vendor could execute the Deed of

Apartment under the Maharashtra Apartment Ownership Act, 1970 for

undivided rights of the Plaintiffs and not exclusive conveyance of the

structure along with the land. She submits that under Section 22 of the

Specific Relief Act, 1963, the Plaintiff could have asked for possession,

partition and separate possession and any other relief to which, he may

be entitled and the relief of part performance falls squarely under

Section 22(1)(b) and will be barred by Section 22(2) of Specific Relief

Act, 1963.

35. She would further submit that the readiness and willingness of

the Plaintiff is not established as Clause (9) of the Minutes of the

Meeting dated 4th January, 1990 provides that upon FSI being

obtained, the construction can be commenced by Plaintiff or

Defendant. She submits that it is not the Plaintiff's case that no FSI

was obtained and as entire BMC papers were handed over to Plaintiff,

who did not take any steps to perform their part, there was no

readiness and willingness.

Sairaj                           24 of 79
                                                         FA 1163 of 2015 (final).doc


36. She would further point out the discrepancies in the Agreement

and plaint as the Agreement mentions super built-up area whereas the

Plaint mentions the same as built-up area. She would further submit

that P.W.-1 has deposed that the plans regarding the FSI was to be

sanctioned by June, 1992 and that the construction would be started

by June, 1992 which is contrary to the Paragraph 11 of the Plaint which

states that either Defendant or Plaintiff will start construction. She

would further submit that the Plaintiff has deposed that the

Defendants have admitted the execution of Agreement on 16 th

February, 1990 and 25th February, 1990 whereas the execution of the

Supplementary Agreement was disputed. She would further submit

that the communications as regards the encroachment have been

deliberately not tendered in evidence by P.W.-1. In support, she relies

upon the following decisions:

Madholal Sindhu v. Asian Assurance Co. Ltd.14

Sir Mohammed Yusuf v. D15

Narbada Devi Gupta v. Birendra Kumar Jaiswal16

Bachhaj Nahar v. Nilima Mandal17

Nandkishore Lalbhai Mehta v. New Era Fabrics Private Limited18

Sopan Sukhdeo Sable v. Assistant Charity

14 (1954) 56 BOMLR 147.

15 AIR 1968 Bombay 112.

16 2003 (8) SCC 745.

17 2008 17 SCC 491.

18 (2015) 9 SCC 755.

Sairaj                              25 of 79
                                                        FA 1163 of 2015 (final).doc


              Commissioner19

              Anil Rishi v. Gurbaksh Singh20

              Rangammal v. Kuppuswami21

              A. Raghavamma v. Chenchamma22

Muddasani Venkata Narsaiah (dead) through Legal Representatives v. Muddasani Sarojana23

Union of India v. Ibrahim Uddin24

Harish Mansukhani v. Ashok Jain25

Shardaprasad v. Sikandar26

K. Prakash v. B. R. Sampath Kumar27

Parswanath Saha v. Bandhana Modas (Das)28

N. P. Thirugnanam (Dead) by Lrs. vs. Dr. R. Jagan Mohan Rao29

Kamal Kumar v. Premlata Joshi30

Joseph Constantine Steamship Line Limited v. Imperial Smelting Corporation Ltd.31

37. In rejoinder, Mr. Dwarkadas has tendered a chart setting out the

calculation of proportionate area to which Ms. Sadh has tendered a

chart setting out rival calculations. He would further submit that there

is no requirement of pleading part-performance drawing support from

19 AIR 2004 SC 1801.

20 AIR 2006 SC 1971.

21 2011 AIR SCW 3428.

22 AIR 1964 SC 136.

23 (2016) 12 SCC 288.

24 AIR Online 2012 SC 785.

25 2009(109) DRJ 126(DB)(SN) 26 AIR 1915 Nagpur 15.

27 2014 AIR SCW5795.

28 AIR Online 2024 SC 872.

29 (1995) 5 SCC 115.

30 AIR 2019 SC 459.

31 H.L. (E.) 1941.

Sairaj                               26 of 79
                                                         FA 1163 of 2015 (final).doc


the decision in the case of Gopal Ramvilas Gattani vs. Sheshrao

Pundlik Hivarkar by LRs. Dewababai w/o Sheshrao (supra). He would

further submit that the burden was upon the Defendant to prove its

case and reliance on provisions of CPC as regards production and

inspection are entirely misplaced. He submits that no reliance can be

placed on Exhibit D-1 which was merely a covering letter dated 30 th

August, 1993 and during evidence, D.W.-1 did not produce the

complete copy of this letter and there is no reference in the Affidavit

of Evidence of D.W.-1 to the said letter.

POINTS FOR DETERMINATION:

38. The facts of the case and the submissions canvassed would give

rise to the following points for determination:

(i) Whether the Supplementary Agreement dated 25th May, 1990 has been validly executed by Mr. Samir Shah and if validly executed, is unenforceable being exigible to stamp duty?

(ii) If the Supplementary Agreement is validly executed, whether Clause 6 of the Supplementary Agreement could be specifically enforced to direct the Defendant to hand over the area kept vacant under interim orders of this Court?

(iii) Whether under the Agreement for Sale dated 16 th February, 1990, the parties had agreed for sale of the ground and first floor alongwith proportionate undivided share in the land and effect of Clause 19 of the Agreement for Sale dated 16th February, 1990?

Sairaj                             27 of 79
                                                           FA 1163 of 2015 (final).doc


(iv) Whether by reason of the Agreement for Sale making a reference to super built up area there is ambiguity qua the proportionate undivided share of land to be conveyed, which is incapable of specific performance?

(v) Whether the Agreement for Sale dated 16th February, 1990 in respect of ground floor and first floor stands on an independent and separate footing from the agreement for construction and sale of second floor and is thus capable of part performance?

(vi) Whether the agreement to construct the second floor was contingent contract and has become void by reason of impossibility of performance under Section 32 of Indian Contract Act, 1872?

(vii) Whether the Agreement for Sale dated 16th February, 1990 and Supplementary Agreement dated 25 th May, 1990 stood frustrated by reason of directives dated 21 st August, 2004 issued under Section 154 of the Maharashtra Regional and Town Planning Act, 1966?

(viii) Whether there was readiness and willingness on part of the Plaintiff to perform their part of the contract?

(ix) Whether it is equitable to grant specific performance or part performance of the Agreement for Sale dated 16 th February, 1990 and Supplementary Agreement dated 25 th May, 1990?

REASONS AND ANALYSIS:

39. For sake of clarity, I have set out my reasons and findings on each

of the points determined above ad-seriatim.

Sairaj                               28 of 79
                                                         FA 1163 of 2015 (final).doc


AS TO POINT Nos. (i) AND (ii):

40. Point Nos (i) and (ii) are in respect of the validity of

Supplementary Agreement dated 25th May, 1990 and enforcement of

Clause 6 thereof. Prior to the execution of the Supplementary

Agreement on 25th May, 1990, the parties had executed Agreement for

Sale dated 16th February, 1990. The Plaintiff and Defendant being

corporate entities, the Agreement of 16th February, 1990 was executed

by the Plaintiff though Shantilal Patel, Chairman and Managing

Director and counter signed by Mr. S.B. Gokhale whereas on behalf of

the Defendant, the Agreement was executed through Samir Shah as

the Chairman and the Managing Director and counter-signed by

Manjulaben P. Shah, the Director. The Agreement for Sale dated 16 th

February, 1990 bears the common seal of the Defendant Company. The

execution clause makes a specific reference to the resolution of the

Board of Directors dated 12th February, 1990 of the Defendant-

Company. The resolution dated 12th February, 1990 which was

admitted by consent of both the parties reads as under:-

CERTIFIED TRUE COPY OF THE RESOLUTION PASSED BY THE BOARD OF DIRECTORS OF THE COMPANY AT THEIR MEETING HELD ON MONDAY THE 12TH FEBRUARY, 1990 AT 5.00 P.M. AT THE REGISTERED OFFICE OF THE COMPANY.

"RESOLVED THAT subject to the permissions of the State Bank of Hyderabad, State Bank of India, Central and State Governments and Local Authorities being received, a portion of the Company's building situated on free hold land

Sairaj 29 of 79 FA 1163 of 2015 (final).doc

belonging to the Company on plot No. 11 and 12 Udyog Nagar, S. V. Road, Goregaon West, Bombay - 400 062 being ground floor admeasuring 1691 sq. ft. 1st floor admeasuring 5868 sq. ft. and second floor to be constructed admeasuring 5752 sq. ft. aggregating to 13,311 sq. ft. be sold to M/s. Themis Chemicals Limited having its registered office at 69 GIDC Industrial Estate, Vapi, Gujarat at an aggregate consideration of Rs. 126.00 lacs and that the draft agreement for sale for the same placed before the meeting initialed by the Chairman for the purpose of identification be and is hereby approved and that Smt. Manjula P. Shah, Chairman and Shri Samir P. Shah, Managing Director be and are hereby authorised to execute the agreement for sale and such other documents as may be required, under the common seal of the Company".

"RESOLVED FURTHER THAT Shri Samir P. Shah, Managing Director be and is hereby authorised to approach and receive permissions from the Bankers of the Company viz. State Bank of Hyderabad and State Bank of India and Central and State Governments and Local Authorities and such other permissions as may be required for the proposed sale of a portion of the building and to take such steps as may be necessary for the completion of the sale".

"RESOLVED THAT since the Land and Building of the Company situated at 12 Udyog Nagar, S V Road, Goregaon West, Bombay 400 052 is charged to State Bank of Hyderabad and State Bank of India, Bombay, they may be request to accord their permission to sell the vacant space of 30,000 sq. ft area of the building situated at plot nos. 11 & 12 of Udyog Nagar, Goregaon at the prevailing market price only for the use as offices for administrative sales/marketing and services purposes."

41. A plain reading of the resolution would indicate that the Board

of Directors of the Plaintiff-Company had authorized Smt. Manjula B.

Shah, Chairman and Shri. Samir Shah, Managing Director to execute the

Agreement for Sale and such other documents as may be required

under the common seal of the Company. It was further resolved that

Sairaj 30 of 79 FA 1163 of 2015 (final).doc

Samir P. Shah was authorized to approach and receive the permissions

from the bankers of the Company and other permissions which may be

required for the proposed sale of the building and take such steps as

may be required. The resolution is in two Parts. The first part of the

resolution authorizes Manjula P. Shah and Samir P. Shah to execute the

Agreement for Sale and other documents under the common seal of

the Company. Though there is absence of the word "jointly", the use of

the word 'and' indicates that the Board of Directors had authorized

Manjula P. Shah and Samir P. Shah jointly to execute the Agreement for

Sale and such other documents under the common seal of the

Company. The fact that the second part of the resolution authorized

Samir P. Shah individually to carry out certain acts for securing such

permissions and to take steps as may be necessary for completion of

sale makes it clear that the first part of the resolution was joint

authorization of Manjula P. Shah and Samir P. Shah, Managing Director.

The individual authorisation to Samir Shah to take steps as may be

necessary for completion of sale has to be read in the context of the

second part restricting the individual authorisation only for

approaching and receiving permissions from financial institutions and

authorities.

42. The resolution of 12th February, 1990 authorised the persons

therein to execute the Agreement for sale and such other documents

Sairaj 31 of 79 FA 1163 of 2015 (final).doc

as may be required. The use of the expression "such other documents

as may be required" will necessarily mean such documents which are

required for completion of the sale such as conveyance deed. The same

cannot be construed to mean documents which would supplement the

terms and conditions which were already arrived at between the

parties under the Agreement for Sale of 16th February, 1990. Ms. Sadh

is right in pointing out that the resolution speaks of execution of other

documents under the common seal of the company, which is missing in

the present case. It is also not the case of the Plaintiff, that the

resolution of 12th Febuary, 1990 was joint and consolidated resolution

for execution all further agreements between the parties.

43. Perusal of the original Supplementary Agreement dated 25 th

May, 1990 makes it clear that it is not executed under the common seal

of the Company and has only been signed by Samir P. Shah as the

Chairman and Managing Director. Another aspect of the matter is the

discrepancy in the description of the designation of the Directors of

Defendant. The resolution of 12th February, 1990 refers to Manjula P.

Shah as the Chairman and Samir P. Shah as the Managing Director,

whereas the Agreement for Sale dated 16 th February, 1990 has been

executed by Samir Shah as Chairman and Managing Director and

countersigned by Manjulaben Shah as Director. If the resolution of 12 th

February, 1990 is accepted, then the execution of the Supplementary

Sairaj 32 of 79 FA 1163 of 2015 (final).doc

Agreement by Samir Shah in the capacity of Chairman and Manging

Director is itself invalid. There is no material on the basis of which it can

be concluded that the execution of the Supplementary Agreement by

Samir P. Shah as the Chairman and Managing Director of Defendant has

been validly executed.

44. Even if Manjulaben Shah has not stepped into the witness box,

the specific defence taken was that Samir Shah had no authority to

execute the Supplementary Agreement dated 25 th May, 1990. The

resolution of 12th February, 1990 was on record and could be read for

its true meaning and purport. It is well-settled that there is no inherent

authority possessed by an individual director to act on behalf of the

Company unless there is board resolution to authorize the act of

individual director. The absence of any action against Samir Shah or for

seeking cancellation of the supplementary agreement will not validate

the supplementary agreement executed without due resolution of the

Board of Directors and its invalidity can be raised in present

proceedings.

45. The admission of D.W-1 that Manjula Shah has not disputed the

Supplementary Agreement on the ground that it was executed without

any authority by Samir Shah does not assist the case of the Plaintiff as

the Company being a distinct and separate legal entity, inaction on the

part of one of the Director would not ratify the execution of the

Sairaj 33 of 79 FA 1163 of 2015 (final).doc

Supplementary Agreement dated 25th May, 1990. The act of individual

director of the Company of execution of Supplementary Agreement

not supported by valid authority by resolution of the Board of

Directors does not legally bind the Company. In the absence of any

valid resolution, Samir Shah by individually executing the

Supplementary Agreement has exceeded the authority and the

Agreement being void has no legal effect from the outset and is

therefore, unenforceable.

46. To support the validity of the Supplementary Agreement of 25 th

May, 1990, Mr. Dwarkadas would rely upon the decision in the case of

Kantu Shankar Dessai v. Sociedade Agricola Dos Gauncares De

Cuncolim E Veroda (supra) passed by the Hon'ble Division Bench of this

Court propounding the doctrine of indoor management. The Court

noted the decision in Lakshmi Ratan Cotton Mills Co. Ltd where the

creditor of the company was held to be required in law to be

conversant with the terms of Memorandum and Articles of Association

and no more and if the transaction is not barred, he is entitled to

presume completion of necessary formalities. In such circumstances,

the Allahabad High Court had held that passing of the resolution is a

matter of indoor or internal management of the company and its

absence under the circumstances therein could not be used as to

defeat the just claim of the bona fide creditor.

Sairaj                            34 of 79
                                                     FA 1163 of 2015 (final).doc


47. In facts of that case, the Lease Deed was executed by the

President of the Plaintiff-Society without any authority and the

submission was that the bye-laws of the Society authorized the person

to represent the society,. The Hon'ble Division Bench noted that the

charter of the Society suggested clearly that the Society shall be

represented by the Manager acting as an Administrator of the

Company and as it found that there is no restriction on the authority of

the person to execute the act in the Constitution, it held that there is

no further duty on the person to inquire into the internal management

of the Company and assess whether or not due process has been

followed in executing the act.

48. The doctrine of indoor management propounded on the basis of

the decision of Kantu Shankar Dessai (supra) is premised on the

assumption of existence of authority on part of the party executing a

document. In the present case, the facts are completely

distinguishable in as much as when the first Agreement for Sale was

executed on 16th February, 1990, the execution clause makes a specific

reference to the resolution of 12th February, 1990. The plaintiff was

therefore, aware of the resolution of 12 th February, 1990 that the

Agreements have to be executed by Manjula Shah and Samir Shah

under the common seal of the Company. The Plaintiff is a corporate

entity manned with corporate experts including Company Secretary,

Sairaj 35 of 79 FA 1163 of 2015 (final).doc

legal advisers etc and is not expected to enter into contracts on

presumption of ostensible authority. The factual position is that the

Agreement for sale dated 16th February, 1990 was executed by both

Manjula Shah and Samir Shah and therefore, the Plaintiff cannot

assume ostensible authority of Samir Shah being in clear knowledge of

the resolution of 12th February, 1990 by relying on doctrine of indoor

management. The Supplementary Agreement was executed on behalf

of the Plaintiff by its Chairman and Managing Director and is expected

that he would be aware of the legal formalities. In the cross

examination PW-1 has deposed that the checking of formalities was

the job of the Company Secretary who must have checked the same,

however, the Plaintiff has failed to examine the Company Secretary.

49. Going one step further, even if it is held that Samir Shah was

authorized to individually execute the Agreement, the resolution

clearly provides for execution of the contract or other documents

under the common seal of the Company. There is admittedly, no

common seal of the Company and no authority to back the execution

of the Supplementary Agreement by Samir Shah.

50. The Trial Court answered the issue of validity of the Agreement

by holding that no Director had stepped into the witness box to state

about the Agreement and Supplementary Agreement and that there is

no defence that the document is forged and fabricated document. The

Sairaj 36 of 79 FA 1163 of 2015 (final).doc

Trial Court accepted that there is no resolution passed before

execution of the supplementary agreement, however, by examining

the terms of the supplementary agreement held that the same is in

consonance with the earlier agreement. It further relied upon the

letters of 1st June, 1990 and 5th June, 1990 to hold that subsequent to

the Agreement, Plaintiff and Defendant moved forward to complete

the terms and conditions. The fallacy of the said finding is that the

Supplementary Agreement was executed on 25 th May, 1990 and

communications relied upon by Trial Court were subsequent to the

execution of the Supplementary Agreement. The Trial Court erred in

holding that further clarifications were required as evident from the

contents of the two letters and therefore, the Supplementary

Agreement was executed which is factually incorrect finding. The Trial

Court mis-directed itself in holding that there is no evidence to show

that the Defendant-Company always followed the practice of passing

of the resolution and that the resolution dated 12 th February, 1990 is a

consolidated resolution as it was not the case of Plaintiff that the

resolution of 12th February, 1990 is a consolidated resolution. Even if it

is accepted that the resolution would authorize the Directors to

execute further documents, the resolution did not authorize Samir

Shah individually to execute the said Supplementary Agreement.

Sairaj                          37 of 79
                                                     FA 1163 of 2015 (final).doc


51. Apart from the above discussion, PW-1 has tendered the

supplementary agreement dated 25th May, 1990 in evidence and has

deposed and identified the signature of the parties on the

Supplementary Agreement and the document was marked as Exhibit.

There is no evidence led by the Plaintiff to establish that the parties

had agreed to the terms and conditions contained in the

supplementary agreement. The proof of signatures on the agreement

is not proof of contents of the Agreement.

52. As regards the objection on the ground of the Supplementary

Agreement being unstamped, it is not necessary for this Court to go

into the said issue as I have already held that the Supplementary

Agreement has not been validly executed. Despite thereof, dealing

with the said objection, perusal of the Supplementary Agreement

would indicate that the same by itself does not create any right or

liability. Mr. Dwarkadas is right in relying upon Section 3 and Section

2(l) of the Maharashtra Stamp Act, 1958 to contend that the

Supplementary Agreement cannot constitute an instrument as defined

in Sections 2 (l) of the Stamp Act as it does not create, transfer, limit,

extend, extinguish or record any rights or liabilities. The rights or

liabilities were already created under the Agreement for Sale of 16 th

February, 1990.

Sairaj                          38 of 79
                                                          FA 1163 of 2015 (final).doc


53. Proceeding on the assumption that the Samir Shah could have

executed the Supplementary Agreement, the emphasis is on the

enforceability of clause 6 of the Supplementary Agreement which

reads as under:-

"The vendors, in the event of their failure to complete the construction of the second floor and handing over the possession of the same before 31.12.1990 shall make suitable alternate arrangements as per mutual convenience."

54. The submission of Mr. Dwarkadas is that the area of 5752 sq. feet

which has been kept vacant on the ground floor of the building

pursuant to the undertaking given by the Defendant to this Court as

recorded in order of 18th March, 1996 and continued subsequently

amounts to a suitable alternate arrangement as per the mutual

convenience and therefore, Plaintiff is entitled to a decree to convey

mutually acceptable area. Firstly, there is no specific pleading or prayer

in the plaint seeking specific enforcement of Clause 6 of the

Supplementary Agreement and the Defendant had no chance of

meeting the case of suitable alternate arrangement of mutual

convenience. Secondly, by taking help of the interim orders it is now

sought to be contended that without any pleading or evidence, the

interim order be specifically decreeed by accepting the vacant area as

mutually suitable arrangement, which cannot be countenanced. What

Clause 6 envisages is an alternate arrangement in event, the

Sairaj 39 of 79 FA 1163 of 2015 (final).doc

construction of second floor or handing over the possession of the

same before 31st December, 2019 is not complied by the Defendant

which alternate arrangement was to be arrived as per the mutual

convenience of the parties. The area which is kept vacant under the

orders of the Court though by way of an undertaking given by the

Defendant cannot be said to be a suitable alternate arrangement of

mutual convenience. The alternate arrangement recorded in the

interim orders of this Court was subject to the final adjudication and

contentions of the parties cannot be said to be mutual agreement of

convenience. At the Appellate stage for the first time, the relief which

was not prayed, not pleaded and not proved cannot be granted and

therefore there can be no directions to treat the area kept vacant

under the orders of the Court as an alternate arrangement of the

Parties.

55. In light of the discussion above, the Supplementary Agreement

dated 25th May, 1990 having being executed by Samir Shah without any

valid authority is not legally binding on the Company and is therefore

unenforceable. Consequently, Clause 6 of the Supplementary

Agreement cannot be specifically enforced and in any event, not by

decreeing the interim order of keeping vacant the area of 5752 square

feet.

Sairaj                          40 of 79
                                                              FA 1163 of 2015 (final).doc


AS TO POINT NOS. (iii) and (iv):

56. Point Nos.(iii) and (iv) relate to the interpretation of the

Agreement for Sale dated 16th February 1990 qua the proportionate

undivided share of land to be conveyed. The relevant clauses which are

Clause 1, 4, 14, 15 and 19 of the Agreement for Sale reads as under:-

"1. The Vendors shall sell to the Purchasers and the Purchasers shall purchase from the Vendors the said Premises shown on the plan hereto annexed in red colour boundary line and having a total super built up area of 13311 square feet.

4. If the Vendors fail to make out a marketable title to the said premises and the land beneath it and/or Vendors do not able to obtain sanction of the Second Floor the Agreement shall at the option of the Purchasers be terminated whereupon the Vendors shall return the earnest money deposited with them herein to the Purchasers and thereafter neither party shall have any claim against the other.

14. The Vendors agree to do all such further acts and execute of such further writings documents including the Deed of Conveyance as may be required by the Purchasers Solicitors to give effect to the provisions of this Agreement and effect the same and transfer the said Premises alongwith the land from the Vendors to the purchasers in terms of this agreement.

15. At the time of completion of sale the Vendors shall convey to the Purchasers the proportionate undivided share in the said land and the said Premises. The Conveyance shall contain appropriate covenants (which shall be covenant running with the land) as under :-

(a) The Purchasers shall always be entitled to deal with dispose of by way of sale, mortgage, transfer, lease giving on Leave and License basis or other basis the said Premises and its undivided share in the said land.

(b) Similarly, the Vendors shall also be entitled to deal with dispose of by way of sale, mortgage, transfer, lease giving on Leave and Licenses basis or other basis its undivided share in respect of the remaining portion of the said land and the remaining portion of the said Building.

(c) The Vendors shall also be entitled to deal with and dispose of the same manner various portions of the said Building to different persons and also proportionate undivided share in the said land as shall be referable to

Sairaj 41 of 79 FA 1163 of 2015 (final).doc

the different portions of the said Building.

19. If necessary and if the Vendors shall so desire the Vendors shall submit the entire property to the provisions of Maharashtra Apartment Ownership Act and in that event instead of executing the Conveyance of undivided share in the said property as aforesaid in favour of the Purchasers, the Vendors shall execute the Deed of Apartment in respect of the said Premises in favour of the Purchasers."

57. The above clauses make it evident that the parties had agreed

for sale of the said premises, i.e. the ground floor, first floor and

proposed second floor alongwith the proportionate undivided share in

the land. There is no averment in the written statement that the

proportionate undivided share in the land cannot be conveyed as there

is no clarity. For the first time before this Court, the defence of

absence of clarity of proportionate undivided share of land is taken,

which is impermissible. If such defence would have been taken before

the Trial Court, an appropriate relief in that respect would have been

framed and necessary evidence led to substantiate respective cases.

Before this Court, both parties have produced rival charts of

calculations as regards the proportionate super built up area which

cannot be accepted in absence of any supporting evidence.

58. In any event, in Paragraph 4(b) of the Written Statement, the

Defendant refers to report of one M.M. Vaidya and Company certifying

the total carpet area of premises being 7575 square feet equivalent to

10226 super built up area which constitues an admission of the ratio of

Sairaj 42 of 79 FA 1163 of 2015 (final).doc

the carpet area to the super built up area. The submission of Ms. Sadh

is that the Agreement makes reference to the super built-up area and

the Agreement for Sale is not clear that the parties were ad idem on

the loading percent on the carpet area. The parties are corporate

entities and have entered into the Agreement for sale in respect of

the ground floor and the first floor (super built-up area) and the

proportionate undivided share in the land. What the agreement

envisages is the sale of ground and first floor area admeasuring super

built up area of 13311 square feet. The Plaintiff is already put in

possession of the ground and first floor and it is only matter of

mathematical calculation by taking into consideration the relevant

carpet area of which the Plaintiff has obtained possession to

thereafter arrive at the proportionate undivided share in the land. The

non construction of the second floor and the corresponding

proportionate undivided share in the land is immaterial as the

Agreement for Sale mentions the areas of the ground floor and first

floor separately from the proposed second floor.

59. Dealing with Clause 19 of the Agreement for Sale dated 16 th

February, 1990, the Clause permits the Vendors to submit the entire

property to the provisions of Maharashtra Apartment Ownership Act in

which event, instead of executing the conveyance of undivided share,

the Vendors shall execute Deed of Apartment. The effect of Clause 19

Sairaj 43 of 79 FA 1163 of 2015 (final).doc

is that where the property is submitted to Maharashtra Apartment

Ownership Act, instead of execution of Deed of Conveyance, a Deed of

Apartment would be executed. The arrangement between the parties

in respect of transfer of undivided share in the land remains the same

and only the mode of transfer is changed from Deed of Conveyance to

Deed of Apartment, which also gives an undivided proportionate share

in the land to the Apartment Owners. The said clause cannot be

construed as denying conveyance of the proportionate undivided share

in the land to the Plaintiff upon the Vendors deciding to submit the

property to Maharashtra Apartment Ownership Act. It is also not

shown that the Defendant has submitted the property to provisions of

Maharashtra Apartment Ownership Act.

60. In view of the above discussion, vide the Agreement for Sale

dated 16th February, 1990, insofar as ground and first floor is

concerned, the parties had agreed for sale of the ground and first floor

along with proportionate undivided share in the land and there is no

ambiguity as regards the area of the proportionate undivided share in

the land. Clause 19 of the agreement for sale merely refers to the

form of transfer and does not impede the conveyance of proportionate

undivided share in the land to the Plaintiff, if the Agreement for Sale

dated 16th February, 1990 is held to be enforceable.

Sairaj                          44 of 79
                                                     FA 1163 of 2015 (final).doc


AS TO POINT NO. (v):

61. As regards the divisibility of the Agreement for Sale dated 16 th

February, 1990, insofar as ground plus first floor is concerned, the

agreement speaks of sale of the already constructed ground floor and

first floor portion and possibility of construction of second floor. The

Agreement refers to the total super built up area of 13311 square feet

comprising of 1691 square feet of ground floor, 5868 square feet of

first floor and the possible construction of 5752 square feet on second

floor. The total purchase consideration was Rs 1,26,00,000/ (Rupees

One Crore twenty six lakhs). Clause 2 of the Agreement sets out the

tranches of payment of sale consideration and payments to be made as

per sub clause (a) to (e) aggregates to Rs.91,02,000/- and sub-clauses

(f) to (g) aggregates to Rs.35,00,000/-.

62. The payment of Rs.70,00,000/- as per sub clause (e) of Clause 2

of the Agreement is subject to handing over vacant and peaceful

possession of the ground and first floor which makes it clear that the

payments from sub clause (a) to (e) of Clause 2 of the agreement are in

respect of the ground and first floor premises and the final payment as

contemplated in sub clause (e) is subject to the handing over of vacant

and peaceful possession after obtaining necessary permissions.

Whereas Sub Clause (f) makes the payment of Rs 15,00,000/ subject to

obtaining approval of the plans for construction of second floor and

Sairaj 45 of 79 FA 1163 of 2015 (final).doc

completion of slab, sub clause (g) refers to payment of Rs 10,00,000/

upon completion of second floor slab and sub clause (h) provides for

payment of Rs 10,00,000/ on obtaining occupation certificate and

handing over possession of second floor. There is thus clear division of

the payments to be made for sale of ground and first floor and

proposed second floor.

63. Upon a holistic reading of various clauses of the Agreement, it is

evident that the parties made separate arrangements as regards the

ground and first floor on one hand and the second floor on the other

hand. Clause 5 of the Agreement for Sale provides that the completion

of sale of the ground and first floor shall be on or before 31 st May, 1990

and as regards the second floor on or before December, 1990. The

agreement for sale sets out different time lines for payment of

consideration and for completion of sale as regards ground plus first

floor and proposed second floor. There is clear divisibility evident from

the agreement. The contract discloses that the parties were ad-idem

that the agreement for sale of the ground and first floor is

independent and separate from the agreement for construction and

sale of second floor which at the time of execution of the agreement

was a possibility and were careful in separately providing for the areas,

the purchase consideration, the date of handing over possession and

completion of sale. The conduct of the parties in putting the Plaintiff

Sairaj 46 of 79 FA 1163 of 2015 (final).doc

in possession of the ground and first floor in June, 1990 upon receipt

of the purchase consideration as detailed in sub clauses (a) to (e) of

Clause 2 of the Agreement is also indicative of the fact that the

agreement for sale in respect of ground plus first floor stood on an

independent and separate footing.

AS TO POINT NO. (vi):

64. The written statement pleads that in 1990, the Defendant made

an application for grant of FSI which was rejected by letters dated 28 th

October, 1992 and 2nd November, 1992 and therefore the contract has

become void.

65. The recital in the Agreement for Sale dated 16th February, 1990 is

that the construction of the second floor is a possibility. The

consideration clause provides for payment of part of the sale

consideration on approval on plans for the construction of second floor

from the BMC. Clause (4) of the Agreement for Sale provides that

where the Vendors are unable to obtain the sanction of the second

floor, the Agreement shall at the option of purchaser be terminated.

66. Section 31 of the Indian Contract Act, 1872 defines 'contingent

contract' as a contract to do or not to do something, if some event,

collateral to such contract, does or does not happen. Section 32 of the

Contract Act provides that the contingent contract to do or not to do

anything if an uncertain future event happens cannot be enforced by

Sairaj 47 of 79 FA 1163 of 2015 (final).doc

law until and unless such event has happened. If the event becomes

impossible, such contracts become void.

67. At the time of execution of Agreement for Sale dated 16 th

February, 1990, there was only a possibility of permissibility of the

construction of second floor which was dependent on the sanction of

the plan by the BMC and therefore a contingent contract. The written

statement does not specifically plead that the plans were submitted to

the Corporation for approval and were rejected. The case put up in

paragraph 3 and 10 of the written statement is that an application was

made in the year 1990 for grant of FSI to enable them to construct the

proposed second floor which was rejected by Superintendent of Land

and Survey by letter dated 28th October, 1992/2nd November, 1992 and

due to unavailbility of FSI, the second floor could not be constructed. In

paragraph 15 of written statement, in response to paragraph 7 to 9 of

the plaint, it is averred that despite spending huge amounts and

making all efforts, the Defendants were unable to obtain requisite

permission from Municipal Corporation of Greater Bombay for

construction of second floor.

68. In this context, it would be appropriate to refer to Clause 17 of

the Agreement for Sale, which reads as under:

Sairaj                            48 of 79
                                                                FA 1163 of 2015 (final).doc


"17. It is expressly agreed between the parties that the Vendors shall be entitled to utilise the un-utilised Floor Space Index (FSI) is as referable to the said property on the basis of FSI one prevailing as on the date hereof (including FSI that may be available in respect of the set back area as on the date of this Agreement) to the end and intend enitre un-utilised FSI of the said property including as may be available of the set back area as on the date hereof shall be at the disposal of the Vendors who shall be entitled to utilise the same in construction of additional constructed area on the said building and the Vendors shall be entitled to dispose of on ownership basis and/or in such manner as may be determined for its benefit such additional constructed area."

69. Clause 17 thus speaks of the unutilised FSI as well as the FSI that

may be available in respect of the set-back area as on the date of the

agreement. It is not the pleaded case of the Defendant that the plans

could not be sanctioned due to rejection of grant of FSI and only case is

that the application for grant of FSI has been rejected. It was necessary

for the Defendant, in view of Clause 17 of the Agreement for Sale, to

plead and prove that either there was no un-utilised FSI available or the

available FSI was inadequate for construction of proposed second

floor. There is not an iota of evidence led to substantiate the plea of

rejection of FSI. By raising the plea of impossibility of performance,

the Defendant invited the burden of proving that the construction of

proposed second floor was rendered impossible by reason of rejection

of FSI. The case put up in the Written Statement about rejection of

grant of FSI by letters dated 28 th October, 1992 and 2nd November,

1992 has been given go-by in evidence. D.W.-1 has deposed in respect

Sairaj 49 of 79 FA 1163 of 2015 (final).doc

of the directives of August, 2004 issued by the Government of

Maharashtra under Section 154 of the MRTP Act inter alia prohibiting

vertical extension on existing building which is the case put up under

Section 56 of Contract Act. DW-1 has not even orally deposed about

the rejection of application for grant of FSI muchless produced the

communications dated 28th October, 1992/2nd November, 1992. There

is no evidence that FSI was unavailable for construction of second floor

or that plans submitted to Corporation for construction of the second

floor has been rejected.

70. As the contract to construct the second floor was contingent

contract, the burden was upon the Defendant to establish that the

future event, i.e., availability of FSI and sanction of plans has become

impossible rendering contingent contract void. Ms. Sadh would submit

that plea of Section 32 of Contract Act is based on non sanction of

plans by corporation whereas there is no such evidence adduced by the

Defendant. In the cross-examination of P.W.-1, the case put up by the

Defendant was that the Defendant had kept the Plaintiffs aware about

what was happening with the Corporation and had also sent the

relevant papers. PW-1 was confronted with communication dated 30 th

August, 1993 which was marked as Exhibit D-1.

71. Much reliance has been placed on document Exhibit D-1, which is

letter dated 30th August, 1993 to demonstrate that the permission was

Sairaj 50 of 79 FA 1163 of 2015 (final).doc

rejected. Perusal of Exhibit "D-1" discloses that the same is a covering

letter addressed by the Defendant to the Plaintiff stating that the FSI

and building papers file is sent and to kindly acknowledge the receipt.

The document is not referred in the written statement and was

introduced during cross examination of PW-1. In this context the

provisions of Order XIII Rule 1 (1) and Order VIII Rule 1A of CPC that

the parties are required to produce on or before settlement of issues

all documentary evidence except the documents which are produced

for the cross-examination of witness of the other party. The said issue

was considered in decision of Laxmikant Sinal Lotlekar vs Raghuvir

Sinai Lotlkear32 that the only documents which can be produced in

cross-examination are those which are outside the case of each of the

parties and those meant to refresh witness memory. It has further

held that the amendment of 1976 introducing Sub-Rule (2) of Rule 2 of

Order XIII of CPC was to remove the mischief that documents covered

by Rule 2 should not find their way in the evidence by way of cross-

examination circumventing the provisions of law. As the Defendant

was relying on the document in support of its plea of Section 32 of

Contract Act, it was bound to produce the letter alongwith its

annexures with the written statement and the document could not

have been introduced in cross examination and that too in absence of

32 1984 SCC Online Bom 228.

Sairaj                              51 of 79
                                                       FA 1163 of 2015 (final).doc


any reference to the said document and absence of pleading of non

sanctioning of plans by Corporation.

72. Perusal of Exhibit D-1 discloses that the same is a covering letter

addressed to the Plaintiff recording that they are sending FSI and

building papers, annexures to the covering letter, i.e. the FSI and

building papers are not produced on record. From the covering letter,

it cannot be deduced that the FSI was not made available to the

Defendant or that the Corporation had rejected the application for

construction of second floor. There is no explanation for non-

production of Exhibit D-1 by the Defendant along with entire file at the

time of filing its written statement when the defence of rejection of

FSI and sanction was put forth under Section 32 of the Contract Act.

73. The submission of Ms. Sadh that the burden was upon the

Plaintiffs to seek production or discovery under Order XI, Rule 12 of

the Code of Civil Procedure, 1908 and the Plaintiffs have failed to

prove their case is misplaced. The burden was upon the Defendant to

prove that by virtue of rejection of permission, contract has become

unenforceable rendering the contract void. There was no obligation

upon the Plaintiff to establish the case of Defendant by calling for the

annexure to Exhibit D-1. Further, Exhibit D-1, i.e. communication dated

30th August, 1993 is a communication subsequent to the filing of suit in

the subject-matter in 1992 and, therefore, the Plaintiff obviously could

Sairaj 52 of 79 FA 1163 of 2015 (final).doc

not have produced the communication even if the same was sent by

the Defendant.

74. Accepting Exhibit D-1 in evidence for the moment, the document

would only indicate that FSI and building papers were sent to the

Plaintiff. It is too far fetched to arrive at a conclusion based on this

covering letter that the Corporation had rejected the plans even if

there was silence on part of the Plaintiff after receipt of this letter. The

submission that it was for the Plaintiff to invoke the CPC provisions for

inspection and production cannot be accepted in absence of burden of

proof upon the Plaintiff. As there was no pleading in the written

statement about the plans being put up for sanction before the

Corporation and rejection thereof, there was no question of any denial

by the Plaintiff. Although not permissible to introduce documents in

cross examination, which should find place alongwith the written

statement, there is no explanation as to why PW-1 was confronted only

with the covering letter and the annexures were not produced. No

reliance can be placed on Exhibit D-1 to substantiate the Defendant's

plea under Section 32 of Contract Act.

75. In cross-examination, DW-1 has admitted that on second floor

9,000 square feet FSI was available and 9,000 square feet construction

is permissible. The evidence discloses that FSI was available for

construction of the proposed second floor and the Defendant has

Sairaj 53 of 79 FA 1163 of 2015 (final).doc

neither pleaded nor proved that despite the FSI being available, the

building plans were not sanctioned by the Corporation. Upon

appreciation of oral and documentary evidence on record, it is evident

that the Agreement for Sale dated 16 th February, 1990 insofar as

construction of second floor is concerned, was a contingent contract.

The Defendant has failed to prove the unavailability of FSI or that plans

were submitted to the Corporation for construction of second floor

and were rejected by reason of which the contract cannot be enforced

and has become void under Section 32 of Contract Act.

76. The Trial Court committed an error in reversing the burden of

proof to hold that the Plaintiff had failed to give details whether the

Corporation sanctioned the plan for construction and failed to prove

refusal or negligence. The burden was upon the Defendant to prove

that the future event has become impossible by reason of rejection of

plans by Corporation or rejection of grant of FSI by reason of which the

contract has become void and having failed to do so, the plea of

Section 32 of Contract Act is not available to the Defendant.

AS TO POINT NO.(vii):

77. The other defence is of frustration of contract under Section 56

of the Contract Act which provides that an Agreement to do an act

impossible in itself is void and that the contract to do an act which,

after the contract is made, becomes impossible or by reason of some

Sairaj 54 of 79 FA 1163 of 2015 (final).doc

event which the promisor could not prevent, unlawful, becomes void

when the act becomes impossible or unlawful. The plea of frustration

of contract is premised on the directives issued by the Government of

Maharashtra and the subsequent clarifications. The circular of 21 st

August, 2004 issued under Section 154 of the MRTP Act, 1966

prohibited the vertical expansion of the existing building by loading

TDR and balance FSI where the erection of columns was in the available

marginal open spaces. By clarification of 3rd November, 2004, the

Government of Maharashtra clarified that where columns have been

provided in the existing building, i.e. on internal side, the existing

marginal distances are not reduced, the directives will not apply.

78. The directives were issued on 21 st August, 2004. The Agreement

for Sale was executed on 16th February, 1990 and under the said

agreement, the first installment of Rs.15,00,000/- in respect of the

second floor was to be paid on plans being approved. As per Clause 5,

the sale as regards the second floor was to be completed on or before

December, 1990. In the meeting held on 4th January, 1992 between the

parties, it was recorded that the plans regarding FSI is expected to be

sanctioned by June, 1992, which envisages that the plans were put up

for sanction. The circular of 3rd November, 2004 clarifies that in respect

of proposal received before receipt of directives and processed further

but IOD is not issued, the directives will not apply. As reliance is placed

Sairaj 55 of 79 FA 1163 of 2015 (final).doc

on Circular dated 3rd November, 2004 by the Defendant, it is evident

that the Defendant had not submitted the proposal for construction of

second floor till 2004 as in event the same would have been done, the

directives would not have applied. The plea is that by virtue of these

directives issued under Section 154 of MRTP Act, the contract stood

frustrated as the directives prohibit vertical expansion of building by

putting up columns in marginal open spaces.

79. Perusal of the directives and clarifying circular dated 3 rd

November, 2004 would indicate that the prohibition was on vertical

expansion by putting external columns in marginal open spaces and

additional floors proposed over existing building with new columns but

vertical expansion with columns provided within existing building i.e.

on internal side was permitted. DW-1 has admitted that on the second

floor 9000 sq. ft. FSI was available and the construction was

permissible. He has further deposed that their architect has advised

that by putting external columns extension cannot be permitted on the

existing structure. The defence is of total prohibition which is not

borne out from the Government directives and clarifying circulars. As

the Defendant asserted total prohibition, the burden was upon the

Defendant to prove total prohibition, which the Defendant failed to

prove. There is no evidence adduced by the Defendant that the second

floor cannot be constructed by putting up internal columns in which

Sairaj 56 of 79 FA 1163 of 2015 (final).doc

case the directives would apply resulting in frustration of contract.

D.W.-1 has merely produced copy of the directives and circulars and

deposed that due to the directives and circulars, the construction of

second floor become impossible of performance. It was necessary to

lead evidence of qualified expert to prove that it is not possible to

construct the second floor by reason of the directives and circulars.

The Trial Court has noted that in the cross examination, it was

suggested to DW-1 that there can be construction without putting

columns in the marginal space, which DW-1 denied to answer on the

ground that he is not an Architect.

80. After the initial burden of impossibility of putting up internal

columns was discharged by the Defendant, the onus would have

shifted to the Plaintiff to establish that the construction is permissible

and that there is no requirement of the columns being put in marginal

open spaces. As the initial burden was not discharged by the

Defendant, the onus did not shift upon the Plaintiff to prove the

exception. If the Defendant would have established that the contract

stood frustrated by reason of the directives, then the question of

examining the contract in order to ascertain whether the parties had

contemplated the possibility and provided for consequences thereof

would arise.

Sairaj                           57 of 79
                                                      FA 1163 of 2015 (final).doc


81. The Trial Court held that in the case of load bearing structure on

the ground and first floor which is not disputed, there is no possibility

of construction of second floor by erecting internal column which was

not even the deposition of D.W.-1 and did not have any foundation in

evidence or pleadings. The Defendant cannot take advantage of the

circulars which were issued in the year 2004 to plead frustration of

contract without leading cogent evidence to establish that the only

way of construction of second floor on the existing building is by

putting external columns in marginal open space.

82. In absence of total prohibition on vertical expansion of the

existing building, the only evidence of directives issued under Section

154 of MRTP Act in support of frustration of contract produced, is not

sufficient to prove frustration of contract. It is not necessary to

consider the various citations on frustration of contract referred by

both the parties as the evidence on record does not establish that the

contract stood frustrated by reason of total prohibition on

construction of second floor.

AS TO POINT NOS. (viii) and (ix):

83. As far as readiness and willingness of the Plaintiff is concerned,

the Trial Court has held that the Plaintiff had made payment in excess

of agreed amount to extent of Rs.5,00,000/- and it cannot be said that

Plaintiff was not ready and willing. Ms. Sadh would assail the finding on

Sairaj 58 of 79 FA 1163 of 2015 (final).doc

two grounds firstly that as per the minutes of meeting dated 4 th

January, 1992, it was agreed that once FSI is received, the same will be

handed over to the Plaintiff and the construction can be commenced

by either Plaintiff or Defendant and secondly that by interim order of

this Court, the Plaintiffs were at liberty to lodge their claim with BIFR,

which was not done. It is incomprehensible as to how the finding of the

Trial Court could be assailed on ground of subsequent interim order of

the High Court passed at the Appellate stage. The finding of readiness

and willingness arrived at by the Trial Court was on the basis of the

material produced during trial and the interim order passed by this

Court in the present Appeal proceedings cannot form the basis to

assail the finding of Trial Court. Secondly, the inaction of Plaintiff to

commence construction which was permitted as recorded in the

minutes of meeting dated 4th January, 1992 cannot be construed as

lack of readiness and willingness as it is the Defendant's own case that

the Defendant's application for grant of FSI was rejected. If there was

no sanction of FSI, the question of the Defendant handing over the

same to the Plaintiff purusant to which the Plaintiff could have

commenced construction does not arise. The Plaintiff has duly

complied with all its obligations under the Agreement for Sale and had

stood by the contract and the Trial Court was right in coming to the

finding of readiness and willingness in favour of the Plaintiff. That

Sairaj 59 of 79 FA 1163 of 2015 (final).doc

apart, it is the Defendant's own pleading in paragraph 20 of the

Written Statement that in the absence of requisite clearance for FSI,

the question of Defendant being not interested in performing their

part of contract or readiness and willingness of the Defendant does

not arise.

84. Coming next to the issue as to grant of part performance of the

Agreement for Sale dated 16th February, 1990, specific performance of

part of contract cannot be directed except as provided in Section 12 of

Specific Relief Act, 1962, which reads as under:-

"12. Specific performance of part of contract.--(1) Except as otherwise hereinafter provided in this section, the Court shall not direct the specific performance of a part of a contract.

(2) Where a party to a contract is unable to perform the whole of his part of it, but the part which must be left unperformed bears only a small proportion to the whole in value and admits of compensation in money, the Court may, at the suit of either party, direct the specific performance of so much of the contract as can be performed, and award compensation in money for the deficiency.

(3) Where a party to a contract is unable to perform the whole of his part of it, and the part which must be left unperformed either--

(a) forms a considerable part of the whole, though admitting of compensation in money; or

(b) does not admit of compensation in money;

he is not entitled to obtain a decree for specific performance; but the Court may, at the suit of the other party, direct the party in default to perform specifically so much of his part of the contract as he can perform, if the other party--

(i) in a case falling under clause (a), pays or has paid the agreed consideration for the whole of the contract reduced by the consideration for the part

Sairaj 60 of 79 FA 1163 of 2015 (final).doc

which must be left unperformed and in a case falling under clause (b), pays or has paid the consideration for the whole of the contract without any abatement; and

(ii) in either case, relinquishes all claims to the performance of the remaining part of the contract and all right to compensation, either for the deficiency or for the loss or damage sustained by him through the default of the defendant.

(4) When a part of a contract which, taken by itself, can and ought to be specifically performed, stands on a separate and independent footing from another part of the same contract which cannot or ought not to be specifically performed, the Court may direct specific performance of the former part.

Explanation.--For the purposes of this section, a party to a contract shall be deemed to be unable to perform the whole of his part of it if a portion of its subject-matter existing at the date of the contract has ceased to exist at the time of its performance."

85. Sub-section (4) of Section 12 provides that where the part of the

contract taken by itself can and ought to be specifically performed

stands on the separate and independent footing from another part of

the same contract which cannot or ought not to be specifically

performed, the Court may direct the specific performance of the

former part. In the present case, the Agreement for Sale dated 16 th

February, 1990 was clearly divisible in respect of two parts, i.e. ground

floor and first floor, which was already constructed, and, the

construction and sale of second floor which was dependent on the

necessary permissions being obtained from the Planning Authorities.

The Plaintiff in performance of the obligations under the Agreement of

Sale is put in possession of the ground floor and the first floor in the

Sairaj 61 of 79 FA 1163 of 2015 (final).doc

year 1990 itself, which is an admitted position. The obligation of the

Plaintiff was to make the payment of the entire consideration for the

ground floor and the first floor as per Clause 2(a) to (e) of Agreement

for Sale and the obligation of Defendant was to make out marketable

title free from all encumbrances and hand over the vacant and peaceful

possession and obtain permission from the appropriate authority,

under the Income Tax Act, 1961 and other consents and permissions.

The payment of the consideration and the handing over possession of

the ground floor and first floor has not been disputed. The obligations

under the Agreement for Sale dated 16 th February, 1990 confined to

the sale of ground floor and first floor stood complied by both the

parties save and except the execution of the conveyance of the ground

floor and the first floor along with the proportionate undivided share

as per clause 15 of the Agreement for Sale which reads as under:-

"15. At the time of completion of sale the Vendors shall convey to the Purchasers the proportionate undivided share in the said land and the said Premises. The Conveyance shall contain appropriate covenants (which shall be covenant running with the land) as under :-

(a) The Purchasers shall always be entitled to deal with dispose of by way of sale, mortgage, transfer, lease giving on Leave and License basis or other basis the said Premises and its undivided share in the said land.

(b) Similarly, the Vendors shall also be entitled to deal with dispose of by way of sale, mortgage, transfer, lease giving on Leave and Licenses basis or other basis its undivided share in respect of the remaining portion of the said land and the remaining portion of the said Building.

(c) The Vendors shall also be entitled to deal with and dispose of the same manner various portions of the said

Sairaj 62 of 79 FA 1163 of 2015 (final).doc

Building to different persons and also proportionate undivided share in the said land as shall be referable to the different portions of the said Building.

86. It is not debated that the Agreement for Sale provides for

conveyance of proportionate undivided share in the land and,

therefore, the only obligation which now remained to be performed

was the conveyance of the ground floor and the first floor along with

the proportionate undivided share. The Agreement for Sale dated 16 th

February, 1990 for sale of ground and first floor alongwith the

proportionate undivided share in the land stood on a separate and

independent footing capable of being specifically performed and

would fit squarely within the defined parameters of Section 12 (4) of

Specific Relief Act, 1963.

87. The grant of specific performance of part of the contract is

resisted by contending that there was no pleading and no prayer

seeking specific performance of part of the contract. Perusal of the

prayers in the plaint would indicate that there is no specific prayer

seeking part performance of the Agreement for Sale dated 16 th

February, 1990. In Bachhaj Nahar vs Nilima Mandal(supra), the

Hon'ble Apex Court was considering the decree where the relief of

easementary right was granted in title suit without any pleading. In

that context, the Hon'ble Apex Court held that the object and purpose

of pleadings and issues is to ensure that litigants come to trial with all

Sairaj 63 of 79 FA 1163 of 2015 (final).doc

issues clearly defined and and its object is also to ensure that each side

is fully alive to the questions that are likely to be raised or considered

so that they may have an opportunity of placing the relevant evidence

appropriate to the issues before the Court for its consideration. The

proposition of law formulated by the Hon'ble Apex Court was that no

relief can be granted when the Defendant had no opportunity to show

that the relief proposed by the Court could not be granted.

88. In the instant case, the plaint seeks specific performance of the

Agreement for Sale dated 16th February, 1990 and Supplementary

Agreement dated 25th May, 1990 in respect of property described

therein. The obligation of handing over possession of the ground and

first floor was fulfilled by the Defendant, and what remained is the

execution of Conveyance Deed of the ground and first floor alongwith

proportionate undivided share of land. Being aware of the said factual

position, the parties went to trial and the Defendant cannot be said to

be unaware of the case they had to meet. The grant of relief of part

performance would arise out of the same Agreement for Sale dated

16th February, 1990, and the non compliance of the obligations by the

parties. The issues in controversy were known to the parties and

evidence was led by the parties. Mr. Dwarkadas is right in relying on

paragraph 15 of Bachhaj Nahar vs Nilima Mandal (supra) noting the

decision of Constitution Bench of Hon'ble Apex Court setting out the

Sairaj 64 of 79 FA 1163 of 2015 (final).doc

relevant principle relating to circumstances in which the deficiency in

or absence of pleadings could be ignored.

89. In this context, it would also be apposite to consider that the

Plaintiff seeks part performance under Section 12(4) of Specific Relief

Act, 1963 which would require consideration of various clauses of

agreement for sale in order to ascertain whether part of contract

stands on independent or separate footing so as to enable part

performance. Contrast the said sub section with sub-section (3) of

Section 12 which would require the party seeking specific performance

to agree to payment or relinquishment of remaining part of contract.

There is no quarrel with the proposition of law laid down in the

decisions cited by the Defendant to contend that unless specific plea is

taken and the plaint is amended, the Court cannot consider the same,

however, none of the decisions are in context of plea of part

performance arising under Section 12(4) of the Specific Relief Act,

1963. If the issue arose by implication and the parties were aware of

the same, the absence of pleading can be ignored.

90. The pivotal defence to grant of decree of part performance is

that there is no pleading and no prayer in the plaint. The answer to the

said objection can be found in the decision in the case of Gopal

Ramvilas Gattani vs. Sheshrao Pundlik Hirvarkar (supra). In facts of

that case, similar submission was raised that unless there is pleading in

Sairaj 65 of 79 FA 1163 of 2015 (final).doc

context of Section 12 (3) of Specific Relief Act, 1963 ,no relief can be

granted. The learned Single Judge of this Court has held that there is

no necessity that the plaintiff should plead part performance of the

contract and in the absence of any pleading, a decree in respect of part

performance could be passed.

91. In B.Santoshamma vs D.Sarala(supra), the Hon'ble Apex Court

was considering the decree of part performance in facts where the

vendor had sold to the Appellant 300 square yards and thereafter sold

100 square yards to third party. The Appellant therein filed suit for

specific performance of agreement for sale of 300 square yards and

despite being aware of the subsequent sale did not amend the

pleadings nor amended the prayers while impleading the subsequent

vendee of 100 square yards. The Hon'ble Apex Court held in paragraph

87 and 88 as under:

"87. Section 12 of SRA is to be construed and interpreted in a purposive and meaningful manner to empower the Court to direct specific performance by the defaulting party, of so much of the contract, as can be performed, in a case like this. To hold otherwise would permit a party to a contract for sale of land, to deliberately frustrate the entire contract by transferring a part of suit property and creating third party interests over the same.

88. Section 12 has to be construed in a liberal, purposive manner that is fair and promotes justice. A contractee who frustrates a contract deliberately by his own wrongful acts cannot be permitted to escape scot-free."

Sairaj                                66 of 79
                                                      FA 1163 of 2015 (final).doc


92. The factual position existing is though the Plaintiff has complied

with its part of the obligations and is put in possession of ground and

first floor, the Defendant by not executing the conveyance deed in

respect of the ground and first floor alongwith proportionate

undivided share in the land has defaulted in complying with its

obligations. As discussed above, the contract for sale of the ground

and first floor alongwith proportionate undivided share in the land

stands on independent and separate footing. As per Clause 5 of the

Agreement for Sale dated 16th February, 1990, the time for completion

of sale as far as ground and first floor alongwith proportionate

undivided share in the land is on or before 31 st May, 1990. Clause 5 sets

out different timelines for completion of sale of the ground and first

floor alongwith the proportionate undivided share in the land and for

the second floor. Clause 6(iv), 8, 11 and 15 follows the timeline set out

in Clause 5 and conjoint reading of the various clauses maket is clear

that the sale had to be completed and conveyance to had to be

executed by 31st May, 1990. The Defendant has clearly defaulted in

complying with its obligations under the contract in so far as the

execution of conveyance deed for ground and first floor and

proportionate undivided share in the land is concerned. The Plaintiff

has demonstrated its readiness and willingness and complied with its

obligation. The issue of alleged encroachment by the Plaintiff is

Sairaj 67 of 79 FA 1163 of 2015 (final).doc

immaterial for considering the present issue and is subject matter of

other appeals.

93. The Trial Court in paragraph 40 of the impugned judgment has

considered Clause 19 of the agreement for sale dated 16 th February

1990 to deny relief of execution of conveyance in the land which is

clearly erroneous.

94. It is well-settled that the exercise of jurisdiction under Specific

Relief Act, 1963 is an equitable jurisdiction and under Section 20 of the

unamended Specific Relief Act, 1963, the Court has the discretion to

grant specific performance. In facts of present case, the Plaintiff has

been put in possession of ground and first floor in the year 1990 after

receipt of the equivalent sale consideration without being conferred

rights of ownership by non execution of Deed of Conveyance not only

of the portion in respect of which it has been put in possession but also

in respect of the proportionate undivided share in the land for past

about 35 years. The Defendant who has defaulted to comply with its

obligations cannot be heard to raise a plea of absence of pleading or

prayer. Equity demands that the Defendant be directed to comply with

its part of obligation in so far as execution of deed of conveyance of

ground and first floor alongwith proportionate undivided share in the

land.

Sairaj                             68 of 79
                                                     FA 1163 of 2015 (final).doc


95. The decision of Shardaprasad vs Sikandar (supra) arose in

context of suit for specific performance, where the agreement

between the parties was for sale of 4 anna share in a village together

with cultivating rights in sir. The Defendant undertook to obtain

sanction which was refused and thereupon he sold the property

without cultivating rights in sir to 2nd and 3rd Defendant. The plaintiff

sought specific performance of the agreement and prayer in the

alternative was that in event the sir land with cultivating rights cannot

be included in sale deed, the Defendant be directed to execute a sale

deed in respect of 4 anna share with reservation of cultivating rights in

sir and at Appellate Stage sought specific performance of contract

excluding cultivating rights in sir. The objection raised was that this was

completely new case where Plaintiff asked for a relief not raised in the

trial court where the Plaintiff asked for a relief inconsistent with the

relief under Section 15 of Specific Relief Act. The Hon'ble Court held

that if Section 14 and 15 (pari materia with Section 12(3) and (4) of

unamended Specific Relief Act, 1963) applied, the objection was well

founded but dismissed the Appeal on the ground of the contract being

contingent. The said decision does not assist the case of the

Defendant as in that case there was no divisible contract in respect of

which part performance could be granted. The Hon'ble Court held that

Section 14 and 15 applied to cases where the inability to perform the

Sairaj 69 of 79 FA 1163 of 2015 (final).doc

whole contract was not contemplated by the contracting parties and

has no application if the obstacle is known to the parties and no

provision is made for the eventuality.

96. In the present case, the facts are completely different as the

Agreement for Sale dated 16th February, 1990 contained an

arrangement for sale of the already constructed ground and first floor

alongwith proportionate undivided share in the land for which part

performance can be granted and the sanction of plans for the

construction of proposed second floor has not been established to

have been rejected to hold that as the future event became impossible,

the contract fell through.

97. As far as the construction of second floor is concerned, the

Agreement between the Parties as recorded in the Agreement for Sale

dated 16th February, 1990 was a contract to build as there was

possibility of construction of second floor having built-up area of 5752

sq. ft. As discussed earlier, the evidence on record fails to establish

that the contract for construction of second floor was void because of

impossibility of performance or that it stood frustrated. The question

therefore to be considered is whether the specific performance of

contract to build as regards the second floor can be granted.

98. The unamended Section 14 of Specific Relief Act, 1963 provides

for the contracts which are not specifically enforceable and reads as

Sairaj 70 of 79 FA 1163 of 2015 (final).doc

under:-

"14. Contracts not specifically enforceable.-- (1) The following contracts cannot be specifically enforced, namely:--

(a) a contract for the non-performance of which compensation in money is an adequate relief;

(b) a contract which runs into such minute or numerous details or which is so dependent on the personal qualifications or volition of the parties, or otherwise from its nature is such, that the court cannot enforce specific performance of its material terms;

(c) a contract which is in its nature determinable;

(d) a contract the performance of which involves the performance of a continuous duty which the court cannot supervise.

(2) Save as provided by the Arbitration Act, 1940 (10 of 1940), no contract to refer present or future differences to arbitration shall be specifically enforced; but if any person who has made such a contract (other than an arbitration agreement to which the provisions of the said Act apply) and has refused to perform it, sues in respect of any subject which he has contracted to refer, the existence of such contract shall bar the suit.

(3) Notwithstanding anything contained in clause (a) or clause

(c) or clause (d) of sub-section (1), the court may enforce specific performance in the following cases:--

                 (a)       where the suit is for the enforcement of a
                 contract,--

(i) to execute a mortgage or furnish any other security for securing the repayment of any loan which the borrower is not willing to repay at once: Provided that where only a part of the loan has been advanced the lender is willing to advance the remaining part of the loan in terms of the contract; or

(ii) to take up and pay for any debentures of a company;

(b) where the suit is for,--

(i) the execution of a formal deed of partnership, the parties having commenced to carry on the business of the partnership; or

Sairaj 71 of 79 FA 1163 of 2015 (final).doc

(ii) the purchase of a share of a partner in a firm;

(c) where the suit is for the enforcement of a contract for the construction of any building or the execution of any other work on land:

Provided that the following conditions are fulfilled, namely:--

(i) the building or other work is described in the contract in terms sufficiently precise to enable the court to determine the exact nature of the building or work;

(ii) the plaintiff has a substantial interest in the performance of the contract and the interest is of such a nature that compensation in money for non-

performance of the contract is not an adequate relief; and

(iii) the defendant has, in pursuance of the contract, obtained possession of the whole or any part of the land on which the building is to be constructed or other work is to be executed".

99. Section 14(3)(c) of Specific Relief act, 1963 permits enforcement

of contract to build subject to fulfillment of conditions set out in the

proviso thereto. It is only where the work of construction is described

in sufficiently precise terms in the contract which enables the Court to

determine the exact nature of work that the contract can be enforced.

100. In Sushil Kumar Agarwal v. Meenakshi Sadhu (supra), the

Hon'ble Apex Court was considering the issue of specific performance

of development agreement filed by the Developer against the owner.

The Hon'ble Apex Court considered the provisions of Section 14(3) (c)

(iii) of Specific Relief Act, 1963 and examined the clauses in the

agreement to ascertain whether the scope of work is sufficiently

Sairaj 72 of 79 FA 1163 of 2015 (final).doc

defined. In that case, Clause 8 provided for building to be constructed

in accordance with approved plans and built with first class materials

with wooden doors, mosaic floor, basin and lavatories, tap water

arrangement, electric points, finished distemper and bathroom fittings

of glazed tile upto 6" height and lift. Clause 13 provided that the

contractor would construct a building consisting of residential

apartments of various sizes and denominations in the said building in

accordance with the plans sanctioned by the Calcutta Municipal

Corporation and the owner shall convey the proportionate share in the

land to the respective buyers. Clause 22 provided for refund if for any

reason the building cannot be constructed. Clause 20 provided that the

owner's apartments shall be constructed and be made in 'similar

condition' as that of the contractor with water connection, sewerage,

electric wiring except special fittings.

101. The Hon'ble Apex Court held in paragraph 30 as under:

"30. Use of such vague terms in the agreement such as 'first class materials', residential apartment of various sizes and denomination, etc, similar condition and special fittings while discussing the scope of work clearly shows that the exact extent of work to be carried out by the developer and the obligations of the parties, have not been clearly brought out. The parties have not clearly defined interalia, the nature of material to be used, the requirements of quality, structure of the building, sizes of flats and obligations of the owner after the plan is sanctioned.....The agreement between the parties is vague."

Sairaj                             73 of 79
                                                     FA 1163 of 2015 (final).doc


102. In the instant case, for the purpose of construction of second

floor, the un-utilised FSI as well as the FSI which is available in respect

of setback area was to be utilised for construction of second floor. DW-

1 has stated that 9000 square feet FSI was available, which evidence

was led in the year 2014. Clause 2 of the contract which is the

consideration clause provides for part payment to be made qua the

second floor upon the approval of the plans of the second floor, as

shown in the plans annexed, by the BMC and other competent

authority.

103. The Agreement for sale dated 16th February, 1990 makes

reference to the Plans which were annexed to the Agreement. There is

a considerable debate about the correct plans annexed to the

Agreement. Exhibit D-2 to D-4 which according to the Plaintiffs were

the Plans annexed to the original Agreement were not produced with

the plaint or during evidence of PW-1, but were produced upon being

called upon during the cross-examination. PW-1 has admitted that he

was not present when the plans were given and thus cannot depose

about the authenticity of the plans. The plans have been signed by only

two Parties whereby the Agreement for Sale has been signed by four

parties. The objection of Ms. Sadh is well founded that Exhibit D-2

shows the area of 459 sq. ft., which was sold on 2 nd December, 1991

subsequent to the execution of the main Agreement and there is no

Sairaj 74 of 79 FA 1163 of 2015 (final).doc

material demonstrated by Mr. Dwarkadas to refute the same. The

Defendant has produced the counter plans at Exhibit D-5 and D-6,

however, the same refers to the ground floor plan and first floor plan

and there is no plan of second floor. The Agreement for Sale mentions

about the area to be sold being marked in the annexed plan in red

colour boundary line. The plans produced by Defendant do not show

the red colour boundary line. In the absence of any conclusive

evidence to establish that these plans were part of the Agreement for

Sale of 16th February, 1990, it is not possible to accept the rival plans

produced for the purpose of considering the exact nature of work

which was agreed to be carried out for construction of second floor.

104. On the basis of evidence, the rival plans produced cannot be

accepted to ascertain the dimensions of the proposed second floor.

That leaves only the built up area of proposed second floor which is

mentioned in the Agreement for Sale dated 16 th February, 1990, which

taken by itself cannot sufficiently define the nature of construction. In

the written submissions, the contention of Plaintiff is that admittedly

the FSI to construct the second floor has not yet been received. That

being the accepted position, there is no certainty about the availability

of FSI for construction of the second floor. Apart from the super built

up area of the second floor mentioned in the agreement, there are no

other details of the proposed construction of the second floor. On

Sairaj 75 of 79 FA 1163 of 2015 (final).doc

record there is no floor specifications, structural components or

construction material details, no layout plan/floor plan, building

specifications or the plans submitted to the Corporation for its

approval. The provisions of Section 14(3) (c) carves out an exception

where the building or the work is described in the contract in terms

sufficiently precise to the Court to enable the exact nature of the

building or work. It may have been a slightly better position if the plans

were already sanctioned by the Corporation and placed on record.

105. From the terms of the Agreement for Sale dated 16th February,

1990, the scope of work cannot be determined. Based only on the

super built up area mentioned in the Agreement, the Plaintiff seeks

specific performance of contract to build the second floor which is

unenforceable in absence of precise description about the work of

construction.

CONCLUSION:

106. In light of the above discussion, the following is the summation

of the findings

(a) The Supplementary Agreement dated 25th May 1990 having been executed by Mr. Samir Shah without any valid authority is not legally binding on the Defendant and is unenforceable. Consequently, Clause (6) of the Supplementary Agreement cannot be enforced in favour of the Plaintiff.

Sairaj                          76 of 79
                                                     FA 1163 of 2015 (final).doc


         (b)    In any event, the area kept vacant under order of Court

by way of interim relief cannot be decreed by holding the same to be mutually convenient agreement.

(c) Vide Agreement for Sale dated 16th February 1990, the parties had agreed for sale of ground and first floor and possibility of proposed second floor along with proportionate undivided share in land and there is no ambiguity as far as area of proportionate undivided share is concerned by reason of area being mentioned as super built up area. As the Plaintiff is put in possession of ground plus first floor, the area can be calculated accordingly. In the Written Statement, there are admissions to help decide the ratio of carpet area to super built up area.

(d) Clause 19 of the Agreement for Sale refers to form of transfer of proportionate undivided share in land and does not impede conveyance.

(e) The Agreement for Sale dated 16th February 1990, in so far as construction of second floor is concerned, was contingent contract. The Defendant has failed to prove that the contract is rendered void by impossibility of performance under Section 32 of the Indian Contract Act, 1872.

(f) In absence of total prohibition on vertical expansion of the existing building, to establish the frustration of contract, the burden was upon the Defendant to establish that the vertical expansion was possible only by putting external column in marginal open spaces. The evidence on record establishes that the Defendant has failed to discharge the burden as DW-1

Sairaj 77 of 79 FA 1163 of 2015 (final).doc

has merely produced the Government directives and circulars without leading cogent evidence.

(g) The Plaintiff has been put in possession of ground and first floor in the year 1990 without being conferred with ownership rights by reason of non execution of deed of conveyance. The agreement as regards sale of ground and first floor is divisible contract and under Section 12(4) of the Specific Relief Act, 1963 can be directed to be specifically performed. The prayers seek specific performance of the agreement and part performance can be directed as the issue arose out of implication and deficiency of pleading can be ignored.

(h) Based only on super built up area of proposed second floor, the nature of contract is not capable of precise determination under Section 14(3)(c) of the Specific Relief Act, 1963 and the contract to build second floor is unenforceable.

107. In view of the above, following order is passed :

-ORDER-

(a) First Appeal No. 341 of 2019 is allowed. The finding

of the Trial Court on issue No.1 of the impugned judgment

dated 9th July 2015 about validity of Supplementary

Agreement dated 25th May 1990 is set aside. The Issue No.1

stands answered in the negative.

(b) First Appeal No. 1163 of 2015 is partly allowed.


           (c)      The Defendant is directed to execute Deed of

Sairaj                           78 of 79
                                                                                  FA 1163 of 2015 (final).doc


Conveyance in respect of ground plus first floor along with

proportionate undivided share of land within period of two

months from date of uploading of this order on the official

website.

(d) Clause (2) of the impugned judgment dated 9 th July

2015 is undisturbed.

108. In view of the disposal of First Appeals, nothing survives for

consideration in the pending Interim Applications and the same stand

disposed of.

[Sharmila U. Deshmukh, J.]

109. At this stage, request is made by both the parties for stay of this

judgment and for continuation of the interim relief for a period of six

weeks. The judgment is stayed for period of six weeks. The interim

relief operating since 9th October 2015 is continued for a further period

of six weeks.


                                                                          [Sharmila U. Deshmukh, J.]




                              Sairaj                           79 of 79
Signed by: Sachin R. Patil
Designation: PS To Honourable Judge
Date: 07/08/2025 20:16:15
 

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter