Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mrs. Sangeeta Garg vs Sh. Deepak Bansal & Anr.
2008 Latest Caselaw 1290 Del

Citation : 2008 Latest Caselaw 1290 Del
Judgement Date : 8 August, 2008

Delhi High Court
Mrs. Sangeeta Garg vs Sh. Deepak Bansal & Anr. on 8 August, 2008
Author: Manmohan Singh
                HIGH COURT OF DELHI : NEW DELHI

                          RFA(OS) No. 16/2008

                                       Judgment reserved on : 14th July 2008

                                       Pronounced on      : 8th August, 2008

MRS. SANGEETA GARG                          ........Appellant
                                Through Mr.Sandeep Sharma, Adv.

                      Vs

SH. DEEPAK BANSAL & ANR         .......Respondents
                   Through Mr. Rajesh Gupta, Adv.

Coram:

HON'BLE MR.JUSTICE A.K.SIKRI
HON'BLE MR.JUSTICE MANMOHAN SINGH

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

2. To be referred to Reporter or not ?

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

MANMOHAN SINGH, J.

1. This is an appeal filed by the Appellant (hereinafter

referred to as Plaintiff) against the order dated 19th July

2007 passed in I.A. No. 7904/2006 in CS(OS)

No.558/2006 allowing the application under Order VII

Rule 11 CPC filed by the Respondents (hereinafter referred

to as Defendants) for rejection of the plaint on the ground

that it does not disclose a cause of action.

2. The case of the Plaintiff in the trial court was that the

Plaintiff filed a suit seeking relief of a decree of specific

performance of an agreement to sell dated 19th December

2004 in respect of HIG/Ground Floor Flat No.1, Akash

Kunj Apartment, Sector-9, Rohini, Delhi (hereinafter

referred to as "suit property").

3. The sale consideration of Rs. 27,75,000/- was agreed

between the parties for the suit property.

4. The Plaintiff paid Rs.4 lac to the Defendant No.1 as

earnest money, Rs.2 lac by cash and Rs.2 lac vide cheque

bearing No. 458943 dated 19th December 2004 drawn on

Punjab National Bank, Ashok Vihar Branch, Delhi

favouring Mr. Deepak Bansal against receipt-cum-

agreement which is dated 19th December 2004 and filed on

the trial court record.

5. It was stated in the plaint that the Defendants informed the

husband of the Plaintiff that the property was mortgaged

with ICICI Home Finance Company Ltd and requested the

Plaintiff to take loan from the same very bank so that the

mortgaged amount can be adjusted and title deeds can be

obtained from the bank directly by the Plaintiff in order to

save the commission money.

6. The Plaintiff applied for a loan in the said Bank on 26th

December 2004 which was sanctioned for Rs. 7,36,000/-

on 7th January 2005 in favour of the Plaintiff and the sale

deed between the parties was to be executed by 20 th

January 2005.

7. The Plaintiff on 10th January 2005 purchased the stamp

paper of the value of Rs. 1,23,000/- which was the agreed

price of the suit property.

8. It is averred in the plaint that the Defendants were insisting

for some amount before execution of the sale deed so on

12th January 2005 two cheques i.e cheque bearing

No.458946 dated 12th January 2005 for Rs. 11,25,000/- and

cheque bearing No.458947 dated 12th January 2005 for Rs.

2,50,000/- both drawn on Punjab National Bank, Ashok

Vihar, Delhi were given to Defendant No.1 being the part

payment against the total sale consideration of

Rs.27,75,000/-. The Plaintiff also requested the

Defendants to give the necessary consent letter to ICICI

Home Finance Co.Ltd for facilitating the transfer of the

original title deed documents. Defendants were also

requested to execute the necessary agreement to sell as

required by the aforesaid bank but the Defendants did not

do the needful and attempted to avoid the same inspite of

the assurance given by the Defendants that the Defendants

would clear the loan taken by them against the suit

property.

9. The case of the Plaintiff is that in view of the above the

Plaintiff became apprehensive about the conduct of the

Defendants as is evident from the fact that even after

adjusting the amount of Rs. 7, 36,000/- taken by the

Plaintiff from the bank as advised by the Defendants, still

an amount of Rs.13,14,000/- was payable by the

Defendants to the bank because the loan amount due from

the Defendants was Rs. 20,50,000/-. The Plaintiff left with

no option sent a registered letter dated 14th January 2005 to

the Defendants to do the needful. The husband of the

Plaintiff called the Defendant No.1 on 15th January 2005 in

order to remind the Defendants of their obligation but the

Defendants did not cooperate. The Plaintiff also wrote a

letter dated 15th January 2005 to ICICI Home Finance Co.

Ltd informing that all the requirements of the bank had

been intimated to the Defendants and they were requested

to clear the entire loan amount so that the deal can be

completed within time and the bank was also requested to

disburse the loan amount sanctioned in favour of the

Plaintiff.

10. On 20th January 2005 the Plaintiff also prepared two pay

orders for a sum of Rs.13,25,000/- (pay order No.664711

dated 20th January 2005) and another for Rs.5,25,000/-

(pay order No.66710 dated 20th January 2005) and

informed the Defendant No.1 about the preparation of the

two pay orders amounting to Rs.18,50,000/- in his name.

Defendants were informed of the stoppage of payment of

the earlier three cheques issued by the Plaintiff. The

husband of the Plaintiff also contacted the property dealer

and the Home Finance Counseller of ICICI Home Finance

Co.Ltd and requested them to depute their representative at

the time of execution of the sale deed in favour of the

Plaintiff and the entire sale consideration was ready with

the Plaintiff on 20th January 2005.

11. Despite the above the Defendants did not turn up for

getting the necessary documents and presenting them for

registration of the sale deed in favour of the Plaintiff. The

Defendant No.1 was also contacted on his Mobile No.

9810107101 by the husband of the Plaintiff in the morning

but nobody turned up till 1 PM. When contacted second

time the Defendant No.1 gave the excuse that Defendant

No.2 was not feeling well since morning and, therefore,

requested for time.

12. A legal notice dated 17th April 2005 was sent to the

Defendants to execute and register the sale deed in favour

of the Plaintiff which was received back as undelivered.

Due to the said conduct of the Defendant and on the basis

of legal advise a complaint dated 16th May 2005 was

lodged by the Plaintiff with the Police Station Rohini

against Defendant No.1 and his brother Sh. Atul Bansal as

the deal was settled in his presence. The complaint against

Defendant No.2 was not lodged on humanitarian grounds

being an old lady of more than 62 years.

13. Instead of showing his readiness and willingness to

complete the transaction the Defendant No.1 as a counter

blast sent a legal notice dated 13th June 2005 alleging

therein that the cheque bearing No.458943 dated 19 th

December 2004 for Rs. 2 lac as part payment (Bayana)

issued by the Plaintiff in favour of Defendant No.1 was

dishonoured and, therefore, the Plaintiff was guilty under

Section 420 IPC and Section 138 of the Negotiable

Instrument Act. It is also a matter of fact that after sending

the said legal notice the cheque of Rs.2 lac was also

encashed by the Defendants.

14. In Para 22 of the plaint the Plaintiff has averred that

thereafter before the Sub Inspector Rohini Police Station,

Delhi, during the course of investigation the Defendant

No.1 agreed and admitted the facts stated and entered into

a settlement-cum-agreement dated 19th October 2005

whereby it was agreed that the Defendants would execute

the sale deed in favour of the Plaintiff, subject to

enhancing the sale consideration by Rs. 3 lac over and

above the amount of Rs.27,75,000/- which was the original

sale consideration and it was agreed between the parties

that the sale deed would be executed by the Defendants in

favour of the Plaintiff by the end of December 2005.

15. In view of the above said settlement-cum-agreement dated

19th October 2005 the Plaintiff again applied for loan from

ICICI Home Finance Co. Ltd in the last week of October

2005 and an amount of Rs.8,13,000/- was sanctioned in her

favour on 6th November 2005. However, the Defendants

again avoided the execution and registration of the sale

deed of the suit property through from 19th October 2005

till February 2006 the Defendant No.1 was in regular touch

with the husband of Plaintiff via SMS on his Mobile No.

9312214189 and Defendant No.'s Mobile No.9810107101.

The details of the SMS were also given in Para 24 of the

plaint.

16. A registered legal notice dated 20th February 2006 was sent

to the Defendants for performance of the agreement but the

Defendants never took any step in furtherance of the

agreement. The Plaintiff thus filed the suit for specific

performance of the agreement to sell regarding the suit

property.

17. That thereafter the Defendants filed an application under

Order 7 Rule 11 read with Section 151 CPC on many

grounds for rejection of the suit of the Plaintiff mainly on

the ground that the suit is absolutely barred by law as the

agreement itself provides for liquidated damages, if any,

that the suit was also bad on account of non-payment of

stamp duty and registration of the impugned agreement.

Another ground was taken by the Defendant that the plaint

has no cause of action as the payment of Bayana amount

itself was stopped by the Plaintiff and thereafter the

payment of the cheque issued towards the part payment

was also stopped. Therefore, there was no concluded

contract between the parties and no cause of action arose in

favour of the Plaintiff. It was further alleged that the

second document i.e. agreement-cum-settlement dated 19th

October 2005 executed in the Police Station was under

coercion, undue influence and duress and prayer was made

for rejection of the plaint.

18. Learned Single Judge while allowing the application of the

Defendants under Order VII Rule 11 CPC rejected the

plaint of the Plaintiff and observed that the Plaintiff's

plaint failed to disclose any cause of action against the

Defendant to seek the relief of specific performance of the

agreement to sell dated 19th December, 2004 as novated /

modified on 19th October 2005. It was observed that "it is

evident from the pleadings in the plaint and the Plaintiff's

documents that the Plaintiff was made aware upfront that

the suit property was mortgaged with ICICI Home

Finance. Order VI Rule 6 provides and reads as follows:

"R.6.Condition precedent - Any condition precedent, the performance or occurrence of which is intended to be contested, shall be distinctly specified in his pleadings by the plaintiff or defendant, as the case may be; and, subject thereto, an averment of the performance or occurrence of all conditions precedent necessary for the case of the

plaintiff or defendant shall be implied in his pleadings."

Since the Plaintiff had not pleaded the

condition and its non performance, it would imply failure

to disclose cause of action. The Plaintiff failed to show her

readiness and willingness to fulfill her own obligations

under the agreement to complete the sale transaction and

there was no reasonable and acceptable approach on the

part of the Plaintiff.

19. The Plaintiff thereafter filed an application under Order 47

Rule 1 read with Section 151 CPC for reviewing/recalling

of the order dated 19th July 2007. The said application was

also dismissed by the learned single Judge vide order dated

6th November 2007.

20. After the dismissal of the review petition on 6th November

2007 the Plaintiff has filed the present appeal on various

grounds.

21. We have considered the submission and have also gone

through the material on record including the documents.

22. It is well settled law that rejection of the plaint is a serious

matter as it takes away the very basis of the suit rendering

as if there was no suit at all or that no suit was instituted.

Bare allegations made in the plaint and documents filed

therewith are required to be looked into to determine

whether the plaint discloses the cause of action. In the suit

for specific performance of the contract if the facts averred

in the plaint clearly show that the Plaintiff had performed

all essential terms of contract, mere failure on his or her

part to reproduce the exact words of Statute is not fatal.

Only when the entire plaint does not disclose any cause of

action the plaint is liable to be rejected.

23. It is also well settled law that the pleas taken by the

defendants in the written statement would be wholly

irrelevant at that stage. The correctness of allegations made

in the plaint or otherwise is not to be considered at the

stage of consideration of question as to whether the plaint

is liable to be rejected under Order VII Rule 11 on the

ground that it does not disclose cause of action. The power

to reject a plaint under this clause must be exercised only if

the court comes to the conclusion that even if at all the

allegations are proved the Plaintiff would not be entitled to

any relief whatever. So long as the plaint discloses some

cause of action or raises some question fit to be decided by

the Court, mere fact that the case is weak and not likely to

succeed is no ground for striking it out.

24. In Mayar (H.K.) Ltd vs. Owners & Parties, Vessel M.V.

Fortune Express (2006 AIR (SC) 1828), Apex Court

observed that:

"It is apparent that the plaint cannot be rejected on the basis of the allegations made by the defendant in his written statement or in an application for

rejection of the plaint. The court has to read the entire plaint as a whole to find out whether it discloses a cause of action and if it does, then the plaint cannot be rejected by the Court exercising the powers under Order VII, Rule 11 of the Code. Essentially, whether the plaint discloses a cause of action, is a question of fact which has to be gathered on the basis of the averments made in the plaint in its entirety taking those averments to be correct. A cause of action is a bundle of facts which are required to be proved for obtaining relief and for said purpose, the material facts are required to be stated but not the evidence except in certain cases where the pleadings relied on are in regard to misrepresentation, fraud, willful default, undue influence or of the same nature. So long as the plaint discloses some cause of action which requires determination by the court, mere fact that in the opinion of the Judge the plaintiff may not succeed cannot be a ground for rejection of the plaint."

25. In Vijai Pratap Singh vs. Dukh Haran Nath Singh (AIR

1962 SC 941) the Supreme Court held as under (AIR

pp.943-44, para 9):

"the court has not to see whether the claim made by the petitioner is likely to succeed; it has merely to satisfy itself that the allegations made in the petition, if accepted as true, would entitle the petitioner to the relief he claims. If accepting those allegations as true no case is made out or granting relief no cause of action would be shown and the petition must be rejected. But in ascertaining whether the petition shows a cause of action the court does not enter upon a trial of the issues affecting the merits of the claim made by the petitioner. It cannot take into consideration the defences which the defendant may raise upon the merits; nor has the court competent to make and elaborate enquiry into doubtful or complicated questions of law or fact."

26. In Popat and Kotecha Property vs. State Bank of

India Staff Assocaition the Supreme Court held as under

(2005(7) Scale, page 3 para 10):

"10. Clause (d) of Order VII Rule 7 speaks of suit, as appears from the statement in the plaint to be barred by any law. Disputed questions cannot be decided at the time of considering an application filed under Order VII Rule 11 CPC. Clause (d) of Rule 11 of Order VII applies in those cases only where the statement made by the plaintiff in the plaint, without any doubt or dispute shows that the suit is barred by any law in force."

27. We have carefully gone through the impugned order,

pleadings and documents. It appears from the plaint and

documents that Defendant No.1 has not denied the

execution of the receipt-cum-agreement dated 19th

December, 2004. The Defendant No.1 has also admitted

the total sale consideration of the property and also having

received Rs.4 lac as bayana. The Defendant has not denied

that the property in question was mortgaged with ICICI

Home Finance Co. Ltd. and required the Plaintiff to take

loan from the bank. The Defendant No.1 has not denied

the fact that the Plaintiff had applied for loan with some

other bank on 26th December, 2005 i.e. within one week of

the date of receipt-cum-agreement as well as sanctioning

of the loan. It is also a matter of fact that part bayana

amount of Rs.2 lac which was given to the Defendant by

the Plaintiff by way of cheque was subsequently got

encashed by the Defendants. It is not denied by the

Defendants that the Plaintiff prepared two pay orders for a

sum of Rs.13,25,000/- (pay order No.664711 dated 20th

January, 2005) and another for Rs.5,25,000/-), total

amounting to Rs.18,50,000/- in the name of Defendant

No.1.

The Defendant has not disputed the execution of

another document i.e. settlement-cum-sale agreement

dated 19th October, 2005 which was executed between the

husband of the Plaintiff and Defendant No.1 in which

it was agreed by the Defendant No.1 that he would

execute a sale deed in favour of the Plaintiff subject to

enhancement of sale consideration of Rs.3 lac over and

above the amount of Rs.27,75,000/-which was the original

sale consideration. Although, the plea of the Defendant

No.1 that the agreement as novated/modified on 19th

October,2005 was executed under the undue influence,

coercion or duress on the complaint filed by the Plaintiff

against the Defendant in the police station cannot be

determined at this stage and particularly in the application

filed by the Defendant under Order 7 Rule 11 of CPC

when the disputed questions are involved in the matter.

28. That in view of the abovesaid facts and well settled law,

we feel that the plaint prima facie discloses cause of action

and there are trial issues which require trial of the suit.

Further, at this stage the court is not deciding the matter on

merit of the case and we are unable to agree with the

finding of the learned single Judge about rejection of the

plaint for non-disclosure of cause of action. The Appeal is,

therefore, allowed and the impugned order dated 19th July

2007 challenged under appeal is set aside. In view of this

the application of defendant under Order 7 Rule 11 CPC is

therefore dismissed. Now the matter CS (OS)

No.558/2006 be listed before Joint Registrar on 16th

September, 2008.

29. We make it clear that any observations made herein shall

be treated as tentative in nature and shall not constitute any

expression of final opinion on the issues involved in the

matter and shall have no bearing on the outcome of the

case. There will be no order as to costs.

MANMOHAN SINGH, J.

A.K. SIKRI, J.

August 08, 2008 sa/sd

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter