Tuesday, 28, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

J.C. Dey vs D.C. Banerjee
2009 Latest Caselaw 5241 Del

Citation : 2009 Latest Caselaw 5241 Del
Judgement Date : 16 December, 2009

Delhi High Court
J.C. Dey vs D.C. Banerjee on 16 December, 2009
Author: S.L.Bhayana
                   HIGH COURT OF DELHI: NEW DELHI

                         RFA No. 540/2005


                                   Judgment reserved on: 11.11.2009

                               Judgment pronounced on: 16.12.2009


J.C. DEY                                                 ...... APPELLANT
                         Through: Mr. P.K. Mitra, Adv.

                         Versus

D.C. BANERJEE                                       ...... RESPONDENT

Through: Ms. Indrani Ghosh, Adv.

CORAM:

HON'BLE MR. JUSTICE S.L. BHAYANA

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

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

3. Whether the judgment should be reported in the digest or not?

Yes

S.L. BHAYANA, J

The present appeal has arisen out of the judgment passed by the

Additional District Judge, Delhi in Suit No. 174/03/98 on 22.1.2005,

wherein the learned ADJ has dismissed the suit of the

plaintiff/appellant with costs of Rs.50,000/-

2. The brief facts of the case as submitted by the appellant are that

the respondent/defendant has entered into an agreement to sell the

suit property bearing no. E.960, Chittaranjan Park, New Delhi to the

plaintiff/appellant on 11.7.1995 for consideration of Rs.55 lacs. The

appellant paid a sum of Rs.3 lacs as advance amount to the defendant

vide cheque nos. 036737 dated 11.1.1996, 03642 dated 06.2.1996 and

036745 dated 02.3.1996 for Rs.1 lac each. It is also urged on behalf

of the appellant that a sum of Rs.15 lacs in cash was also paid by the

plaintiff to the defendant on different occasions vide proper receipts

duly signed by the defendant.

3. It is further the case of the appellant that he deposited a sum of

Rs.24,974/- vide pay order no. 180206 dated 24.7.1996 of Punjab

National Bank, Alaknanda, Kalkaji, New Delhi with L&DO, a competent

authority for converting the suit property from lease hold to free hold.

It is further submitted that after entering into agreement to sell with

the respondent, the appellant further entered into another agreement

to sell with one Vinod Chawla, son of Mr. B.R. Chawla, r/o 177, Golf

Links, New Delhi on 13.9.1996 whereby he agreed to sell the suit

property to Sh. Vinod Chawla.

4. It is also the case of the appellant that he cancelled the

agreement to sell with Sh. Vinod Chawla vide cancellation deed dated

24.2.1997. After cancellation of agreement to sell and purchase the

property dated 11.7.1995, the appellant introduced Sh. Vinod Chawla

to the respondent and the respondent entered into fresh agreement to

sell the suit property with Sh. Vinod Chawla. It is further submitted

that a sum of Rs.3 lacs which the respondent received from the

appellant as advance amount on 11.7.1995 was adjusted against the

cheque no. 097192 dated 13.9.1996. It is further submitted on behalf

of the appellant that he paid a sum of Rs.18,24,974/- to the respondent

and out of that amount of Rs.18,24,974/- only Rs.3 lacs was adjusted

by the respondent and therefore the respondent was liable to pay back

a sum of Rs.15,24,794/- to the appellant but the respondent has failed

to make payment inspite of repeated demands made by the appellant.

Ultimately, the appellant served a legal notice on the respondent on

18.5.1997 calling upon him to make payment of Rs.15,24,794/-. But

the respondent has again failed to make payment despite a legal

notice and therefore the appellant filed the suit against the

respondent/defendant and prayed in the suit that a decree for a sum of

Rs.15,24,794/- with costs and interest be passed in favour of the

appellant/plaintiff and against the respondent/defendant.

5. In the written statement filed by the respondent/defendant, the

respondent/defendant admitted that he entered into an agreement to

sell the suit property with the plaintiff for a consideration of Rs.55 lacs.

He has further admitted that he received only a sum of Rs.3 lacs from

the appellant/plaintiff against three cheques of Rs.1 lac each. But the

respondent/defendant denied that he received a sum of Rs.15 lacs in

cash from the appellant/plaintiff at any point of time. He also denied

that he was liable to pay an amount of Rs.24,974/- deposited by the

plaintiff with L&DO for converting the suit property from lease hold to

free hold. It is the case of the respondent/defendant that the

appellant/plaintiff has already received the said amount from Sh. Vinod

Chawla prior to cancellation of agreement to sell dated 11.7.1995.

6. It is further the case of the respondent that the appellant has

entered into an agreement to sell the suit property with Sh. Vinod

Chawla on 13.9.1996 for higher amount of Rs.76 lacs and that the

appellant made a huge profit of Rs.22 lacs by signing the agreement to

sell of suit property in favour of Sh. Vinod Chawla. The respondent has

further stated that the agreement to sell between the parties was

cancelled on 24.2.1997. He further admitted that the agreement to

sell between the appellant and Sh. Vinod Chawla was also cancelled on

the same date.

7. It is further a case of the respondent that the appellant has

received a profit of Rs.22 lacs from this transaction with Sh. Vinod

Chawla and after receiving the profit, the appellant cancelled the

agreement to sell with Sh. Vinod Chawla. It is also the case of the

respondent that the appellant being a property dealer would never

have cancelled the agreement with the respondent without receiving

the amount, if any, due from the respondent and would not sign „no

lien‟ agreement against the suit property if any amount was due from

the respondent. It is further submitted on behalf of the respondent

that since in the Cancellation Deed it is categorically mentioned that

the second party/appellant has no lien against the suit property and no

claim whatsoever from the first party/respondent against the suit

property, so the question of payment of Rs.15 lacs, which was never

paid by the appellant to the respondent does not arise.

8. From the pleadings of both the parties, the learned ADJ framed

following issues:

i. "Whether the plaintiff paid a sum of Rs.15 lacs to the defendant in cash, as alleged in para no. 4 of the plaint? OPP

ii. Whether the plaintiff made a profit of Rs.22 lacs as alleged in preliminary objection no. 4 in the Written Statement, if so, to what effect? OPD

iii. To what amount if any is the plaintiff entitled from the defendant? OPP

iv. Relief."

9. Both the parties filed their affidavits by way of evidence and

cross-examined their witnesses in support of the case. The affidavit

filed by the plaintiff/appellant by way of evidence is Ex. PW-1 wherein

he has stated that out of Rs.18,24,974/-, Rs.3 lacs was paid by him

against three cheques each and Rs.15 lacs was paid by him to the

respondent in cash on different occasions against duly signed receipts.

But the appellant has failed to produce even a single receipt showing

that a sum of Rs.15 lacs was paid by him to the respondent nor

produced any other proof for the same. The appellant admitted in his

cross-examination that he has not shown the payment made in cash in

his income-tax returns. The appellant further admitted that Rs.3 lacs

which was paid by way of cheques to the respondent stood adjusted

with the respondent when he entered into an agreement to sell with

Sh. Vinod Chawla. It was also admitted that Rs.24,974/- was deposited

by him with L&DO for conversion of suit property from lease hold to

free hold and this fact was also mentioned in the agreement to sell

between the parties. He further admitted that he has taken Rs.17 lacs

in cash from Sh. Vinod Chawla and executed the receipt (Ex. PW-1/3).

10. The respondent/defendant was also cross-examined as DW-1 and

filed his affidavit by way of affidavit wherein he has admitted receiving

of Rs.3 lacs as advance payment from the appellant/plaintiff by way of

post dated cheques of Rs.1 lac each. He deposed that Rs.3 lacs which

was paid by way of three cheques to the respondent stood adjusted

with the respondent when he entered into an agreement to sell with

Sh. Vinod Chawla. He further deposed that Sh. Vinod Chawla paid

Rs.22 lacs in cash to the appellant/plaintiff but he handed over a

receipt of payment only for Rs.17 lacs, which is also admitted by the

appellant/plaintiff. He has further deposed that Sh. Vinod Chawla paid

Rs.22 lacs in cash to the appellant/plaintiff in his presence. The

respondent/defendant has denied the fact that the appellant/plaintiff

paid Rs.15 lacs in cash to him at any point of time. Learned counsel

for the respondent hence denies that the appellant is entitled for any

recovery of Rs.15 lacs from the respondent.

11. I have heard the arguments from learned counsels for both the

parties and perused the records carefully. I have also gone through

the affidavit filed by the appellant as Ex.PW-1 by way of evidence

before the Trial Court and also his cross-examination. The appellant in

his cross-examination has conceded that Rs.3 lacs paid by him to the

respondent by way of three cheques stood adjusted when the

respondent entered into an agreement to sell the suit property with Sh.

Vinod Chawla and those Rs.3 lacs are no more payble by the

respondent to the appellant. The appellant has also admitted in his

cross-examination that he cannot produce any cash receipts duly

signed by the respondent to prove that Rs.15 lacs was paid by him to

the respondent. He has also admitted in his cross-examination that he

has not shown the said payment of Rs.15 lacs in his income-tax

returns. It has also been admitted by the appellant in his cross-

examination that he has no other documents to prove that Rs.15 lacs

was paid by him to the respondent. The appellant further admitted in

his cross-examination that he entered into an agreement to sell the

suit property with Sh. Vinod Chawla for a consideration amount of

Rs.76 lacs and that he took Rs.17 lacs in cash from him and executed

the receipt as Ex.PW-1/D-3 and rest of the amount was paid by way of

cheques. He has also admitted that he had cancelled the agreement

to sell the suit property with Sh. Vinod Chawla but he earned a profit of

Rs.17 lacs through this deal from Sh. Vinod Chawla.

12. The appellant has further conceded in his cross-examination that

the agreement to sell the suit property between the appellant and the

respondent stood cancelled on 24.2.1997 vide Deed of Cancellation Ex.

PW1/D-4 and in the said cancellation deed, he has agreed that he

would have no lien/claim of any kind whatsoever in the suit property

and assured the respondent that he is free to execute any agreement

to sell or any other agreement of the property in question with any

person whom he desires. The relevant clause appeared in the

cancellation deed is given as under:

"Whereas the Second Party and the First Party could not follow and fulfill the terms of the said agreement, mutually agreed to cancel this agreement to sell and purchase on this day February, 1997. Hereafter the second party has no lien claim of any kind whatsoever on the said property assured to the first party, that he is free to execute any agreement to sale or any other agreement of the property No. E-960, C.R. Park, New Delhi with any person/persons, who he wish."

13. In the said Cancellation Deed Ex. PW1/D-4, it is also mentioned

that the amount of Rs.3 lacs was paid by the appellant to the

respondent in advance stand adjusted, which finds mention in the

cancellation deed at the relevant para as under:

"Whereas the second party introduced a new purchaser Mr. Vinod Chawla, S/o Late Sh. B.R. Chawla, R/o 177, Golf Links, New Delhi and requested to the first party to enter an agreement to sell with Sh. Vinod Chawla and adjust the advance of Rs.3,00,000/- paid by him vide Ch. No. 097142 dt. 13.9.96 in sale consideration agreed with Sh. Vinod Chawla."

14. I have gone through the Cancellation Deed Ex. PW1/D-4 and from

this deed of cancellation, it is clear that Rs.3 lacs paid in advance by

the appellant to the respondent stood adjusted. It is also clear in the

cancellation deed that the appellant had categorically mentioned that

he had no lien/claim of any kind whatsoever against the property and

he declared the respondent free to enter into an agreement to sell the

suit property with any third person or a person of his choice, which

means that all the claims against the said property stood resolved and

satisfied so far as the appellant is concerned. The appellant has

willingly abandoned all his claims against the respondent qua the suit

property by signing the deed of cancellation and even the amount of

Rs.15 lacs which was paid by him to the respondent in cash has not

been proved by any cogent evidence produced by the appellant. So

far as the claim of the appellant with regard to sum of Rs.24,974/- is

concerned, this claim also comes to an end because he has signed the

deed of cancellation in which he has mentioned no lien/claim of any

kind whatsoever against the suit property.

15. I have gone through the agreement to sell entered into and

appellant and the respondent dated. 11.7.1995 Ex. PW1/D-1 and the

said agreement finds mention that Sh. J.C. Dey, appellant (second

party) will bear all expenses on executions and registration of

documents, stamp duty, court fee, municipal taxes, registration fees

etc. and charges for conversion of the property from lease hold to free

hold. The same finds mention in para 3 of Agreement to Sell dated

11.7.1995 Ex. PW1/D-1, which reads as under:

"However it is specifically agreed between the parties hereto that all the expenses on executions and registered of the said deeds/documents i.e. stamp duty, court fee, municipal taxes, registration fee etc., and charges for conversion of the said property from lease hold to free hold shall be borne and paid by the second party."

16. In the said agreement, the appellant had explicitly stated that he

will bear all expenses/charges for conversion of suit property from

lease hold to free hold. He has also admitted in his evidence that the

amount of Rs.24,974/- was deposited by him L&DO for converting the

suit property from lease hold to free hold. In view of the agreement to

sell between the parties and in view of the clause 3 of Agreement to

Sell dated 11.7.1995, the appellant had deposited the amount of

Rs.24,974/- with L&DO and not with the respondent as claimed by the

appellant in this appeal. Moreover, the appellant has relinquished all

his liens/claims of any kind whatsoever against the suit property while

signing the Cancellation Deed dated 24.2.1997.

17. Keeping in view the discussions made above, I find no merit in

the present appeal and the same is therefore dismissed.

18. No order as to costs.

S.L.BHAYANA, J

December 16, 2009 KA

 
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