Thursday, 30, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Tarun Sawhney vs Uma Lal And Others
2011 Latest Caselaw 659 Del

Citation : 2011 Latest Caselaw 659 Del
Judgement Date : 4 February, 2011

Delhi High Court
Tarun Sawhney vs Uma Lal And Others on 4 February, 2011
Author: V. K. Jain
         THE HIGH COURT OF DELHI AT NEW DELHI

%                     Judgment Reserved on: 13.01.2011
                      Judgment Pronounced on: 04.02.2011

+           IA No. 13424/2010 & IA No..............(under
            Order 39 Rule 4 of CPC) CS(OS) No. 2051/2010

TARUN SAWHNEY                                  .....Plaintiff

                            - versus -

UMA LAL AND OTHERS                          .....Defendants

Advocates who appeared in this case:
For the Plaintiff:      Mr. Sandeep Sethi, Sr. Adv. with
                        Mr. Harpreet Singh and Mr.
                        Rajesh Gupta, Advs.

For the Defendant:            Mr. Arun Batta, Adv. for D-1, 2
                              & 4, Mr. J.P. Sengh, Sr. Adv.
                              with Ms. Zubeda Begum, Mr.
                              Sumeet Batra and Mr. Gaurav
                              Bhardwaj, Advs. for D-3 & 5 and
                              D-5 in person.
CORAM:-
HON'BLE MR JUSTICE V.K. JAIN

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                 Yes
   in Digest?

V.K. JAIN, J

1.          This is a suit for specific performance of the two

agreements to sell both dated 16th September, 2009,



CS(OS)No. 2051/2010                                  Page 1 of 72
 perpetual       injunction       and   mandatory    injunction.     The

plaintiff has also made an alternative prayer for damages in

case specific performance of the agreement to sell is not

granted.

2.          Property bearing BP No. 32, Nizamuddin East, New

Delhi, admeasuring 1021 sq. metres was owned by Ms.

Usha Bhagat. Vide agreement to sell dated 14th August,

1969, she agreed to sell her half undivided share in the

property to her brother defendant No. 5 Mr. Venoo Bhagat.

In a suit filed by Ms. Veenu, a decree for specific

performance of the agreement to sell dated 14 th August,

1969 was passed against Ms. Usha Bhagat, which led to

execution       of    a   sale    deed/transfer    deed   dated     11 th

September, 2008 in his favour, in respect of half undivided

portion of the suit property. During her lifetime, Ms. Usha

Bhagat had also executed a Will dated 10th April, 2003 in

respect of the suit property.           In a petition, filed by the

Executor of the aforesaid Will dated 10th April, 2003, Letter

of Administration was granted by the Court in favour of

defendants 1 and 2, who were the Executors of the Will.

The defendants, who are also the legal heirs of Ms. Usha

Bhagat later agreed that all of them would equally share one

CS(OS)No. 2051/2010                                         Page 2 of 72
 half undivided share in the suit property, while the

remaining undivided share would be owned exclusively by

defendant No. 5 in terms of the decree passed in his favour.

They also agreed to sell the suit property on or before 31st

December, 2008. The defendants vide two agreements both

dated 16th September, 2009 agreed to sell the suit property

to the plaintiff. One agreement was executed only by

defendant No.5, whereas the other agreement was executed

by all the five defendants together and both the agreements

contained reference to each other.                 Initially, the sale

consideration in respect of half undivided share owned

exclusively by defendant No.5 was fixed at Rs 12.90 crores,

but    it    was      later   revised   to   Rs   15.90   crores     vide

Supplementary Agreement dated 16th September, 2009. A

sum of Rs 90 lakhs was paid by the plaintiff to defendant

Nos. 1 to 5 as advance money and the balance consideration

was to be paid in terms of clause 5 of the agreement. A sum

of Rs 10 lakhs was paid to defendant No. 5 in respect of the

second agreement and the remaining amount was payable

in terms of clause 3 of the said agreement.

3.          At the time of execution of the agreements, the suit

property was yet to be mutated in the names of defendant

CS(OS)No. 2051/2010                                          Page 3 of 72
 Nos. 1 to 5 and it was also required to be converted from

lease-hold to free-hold, the mutation and conversion being

pre-requisite conditions for the sale of the suit property. The

plaintiff paid a sum of Rs 11,76,000/- on 28th June, 2010

and another sum of Rs 2,10,000/- on 26th July, 2010

towards       payment       of   conversion   charges    and      misuse

charges/ground rent respectively. It was agreed between the

parties that if conversion of lease-hold rights into free-hold

rights is granted by L&DO in the name of the plaintiff, he

would intimate the defendants in this regard who would

then hand over the possession of the suit property to the

plaintiff     on      his   making     payment     of    the     balance

consideration. In case of conversion being granted in the

name of the defendants, they were required to execute and

register a sale deed in favour of the plaintiff.

4.          Both      the    Agreements       provided   for     specific

performance in case the defendants/vendors refused to

complete the sale transaction and also provided for fixing a

convenient time and date for execution and registration of

sale deed and handing over the possession to the vendee.

5.          Clause 20 of the first agreement and clause 17 of

the second agreement, which are identical clauses, provided

CS(OS)No. 2051/2010                                            Page 4 of 72
 that if the agreement was not implemented within twelve

calendar        months,       it   shall   stand   terminated      and

extinguished automatically without any further act of

parties and the vendors shall be at liberty to sell the

property subject matter of the agreement to any other

person after refund of earnest money and other lawful

charges, if any, paid by the vendee.

6.          It is alleged in the plaint that after execution of the

Agreements and in terms of the understandings between the

parties, the plaintiff and his representatives pursued the

case for mutation of the suit property in names of

defendants and for conversion of the suit property from

leasehold to freehold, in the office of L&DO and also

deposited all the requisite charges in this regard.                The

processing of the mutation however, took time, firstly for

want of some basic documents such as certified copies of

Court Order and proceedings, secondly due to delay caused

by the defendants in agreeing upon a convenient time to

collectively come forward and sign the requisite documents

and thirdly on account of certain objections raised by L&DO

regarding mutation of the property in the name of the

defendants.           This is also the case of the plaintiff that the

CS(OS)No. 2051/2010                                        Page 5 of 72
 objections of L&DO came to be raised due to a mistake on

the     part          of   the   defendants     in   submitting        an

incomplete/defective mutation application dated 27.3.2009

which they had submitted before executing the Agreements

to Sell in his favour. It is further alleged that it was with the

assistance and persuasion of the plaintiff that the objections

could be remedied by moving fresh application dated

19.4.2010 by the executors named in the Will dated

10.4.2003 and later supporting it with "Memorandum

Recording Family Settlement" of June, 2010 incorporating

the terms of the family settlement between the parties. It is

claimed that the plaintiff had also requested the defendants

to file conversion application dated 5.7.2010 in order to

convert the suit property to freehold. It is further claimed

that in August, 2010, the plaintiff came to know that the

case was ripe for conversion from leasehold to freehold and

would be completed by August, 2010 but then certain

questions emerged regarding payment of composition fee by

the defendants and the plaintiff had to make strenuous

efforts for his settlement.

7.           It is alleged in the plaint that the plaintiff had been

diligently      performing       all   his   obligations   under      the

CS(OS)No. 2051/2010                                          Page 6 of 72
 agreements and had always been willing, ready and

financially capable to perform all his obligations including

payment of the balance sale consideration, for which he

possesses ready and sufficient means.        Vide letter dated

4.9.2010, the plaintiff informed the defendants that he was

ready with funds and was keen to conclude the transaction.

Defendants 1, 2 & 4 appreciated his efforts and agreed to

execute the sale deed at a mutually convenient date.

Defendants No.3 & 5, however, turned dishonest and

started blaming the plaintiff for the delay in obtaining

mutation and conversion. It is also alleged that time was

not the essence of the contract between the parties and they

did not intend with the sale deed shall be executed within

one year of the execution of the Agreement.

8.          The plaintiff, besides seeking specific performance

of the Agreement to Sell dated 16.9.2009 executed in his

favour, is also seeking a permanent injunction restraining

the defendants from selling, alienating or parting with

possession of the suit property. In case of refusal of specific

performance of the Agreements, they have sought damages,

from the defendants.

9.          IA 13424/2010 has been filed by the plaintiff

CS(OS)No. 2051/2010                                  Page 7 of 72
 seeking interim injunction restraining the defendants from

selling, alienating or parting with possession of the suit

property and creating any third party interest therein during

pendency of the suit.

10.         In their written statement, defendants No.3 & 5

have taken a preliminary objection that the plaint does not

disclose a cause of action since the suit is based on the

agreements which stood terminated on expiry of twelve

months from the date of their execution.                  Relying upon

clause 20 of the first Agreement and clause 17 of the second

Agreement, the defendants No.3 & 5 have claimed that the

time was made essence of the contract and since 12 months

from the date of the Agreement expired on 15.9.2010, the

agreements stood extinguished and the parties stand

restored to their position if the agreements had never been

entered into, the plaintiff would be entitled to refund of the

charges deposited by him whereas the defendants are free to

sell the property to anyone.              It is further alleged that the

value of the suit property has since increased to Rs 40-50

crores     and        on   account   of    change    of   circumstances

renovation of the property is now possible in view of recent

amendments made in Ancient Monuments Act, 1958.

CS(OS)No. 2051/2010                                           Page 8 of 72
 11.         On merits, it has been admitted that defendants 1

to 5 are the owners of undivided one half of land and

building on property No. BP-32, Nizamuddin East, New

Delhi, whereas defendant No.5 is the sole owner of the

remaining undivided one half of the property. The execution

of two agreements to sell both dated 16th September, 2009

has been admitted. It is claimed in the written statement

that the first agreement became impossible of performance

because the plaintiff got one half of the property mutated by

L&DO as if defendant Nos. 1 to 2 were its owners on the

basis of a Will, which was contrary to the statement made in

the application that the Will had been adeemed as stated in

the supporting affidavits.       The   Mutation Letter      also

purported to wipe out defendant No.'s 5 rights in one half of

the suit property covered by the first agreement that were

granted to him by Letter of Administration. It is alleged that

the plaintiff was solely responsible for the wrong mutation

and was informed that it was not acceptable. It is claimed

that the second agreement to sell had ceased to exist when

the suit was filed on 1st October, 2010 since it did not

provide for sale of an undivided one half share in the suit

property and the residential unit in the rear portion. It is

CS(OS)No. 2051/2010                                 Page 9 of 72
 alleged that though defendant No. 5 had informed the

plaintiff that the mutation was unacceptable, he went ahead

with conversion into free-hold based on wrong mutation. It

is claimed that the plaintiff wrongly forced the defendants to

withdraw their correct application and make a wrong

application, obtained wrong mutation and got conversion

letter based on a wrong mutation.

12.         In their written statement, defendants 1, 2 and 4,

have admitted that they had agreed to extend the time for a

further period of three months from 13th September, 2010

for conclusion of the sale deed on the terms and conditions

contained in the agreement to sell dated 16 th September,

2009, making it clear that no further extension will be

granted for any reason whatsoever. They also have claimed

that the agreement to sell was to be implemented within 12

calendar months from its date and in case the sale deed was

not executed within that period, the agreement was to stand

terminated/extinguished automatically and the vendors

were at liberty to sale the suit property to another person

after refund of the earnest money. It is also stated that the

vendee was required to get the suit property mutated and

converted into free-hold on behalf of the vendors and the

CS(OS)No. 2051/2010                                  Page 10 of 72
 charges to be paid by him to L&DO in this regard were to be

deducted from the sale consideration. It is further alleged

that on 17/18th October, 2010, they had received a call from

the office of the plaintiff, informing him that L&DO fixed

19th October, 2010 as the date for execution of the

Conveyance Deed. When they went to the office of L&DO on

19th October, 2010, neither defendant No. 3 nor defendant 5

was present there. Thereafter, they received a letter dated

1st November, 2010 from L&DO asking the defendants to

appear before it on 10th November, 2010. Since defendant

No. 1 was going out of station, L&DO was informed about

his non-availability on that date and requested to fix a date

in the first week of December, 2010 for that purpose.

13.         In the replication, the plaintiff has stated that as

on 15th September, 2010, he had not only obtained the

mutation of the property in favour of the defendants, but

had also obtained a letter confirming its conversion from

lease hold to free-hold. Vide that letter, L&DO had called

upon the defendants to appear before it and complete the

formalities in respect of execution of the Conveyance Deed

in their favour.



CS(OS)No. 2051/2010                                   Page 11 of 72
 14.         IA No.................has been filed by defendants 3

and 5 for vacation of the interim order of this Court dated

4th October, 2010, whereby defendants were restrained from

creating any third interest in the suit property.

15.         The following undisputed facts emerge from the

pleadings of the parties and the documents filed by them:-

   (i)     Property No.BP-32, Nizamuddin East, was owned by
           late Ms. Usha Bhagat, the land underneath the
           building having been leased to her by the Land and
           Development Office.

   (ii)    Ms. Usha Bhagat had entered into an agreement
           into an agreement dated 14 th August, 1969 to sale
           half of the suit property to defendant No.5 Mr.
           Venoo Bhagat.

   (iii)   Ms. Usha Bhagat executed a WILL dated 10th April,
           2003 thereby bequeathing different portions of the
           entire suit property to defendant No.1 Ms. Uma Lall,
           defendant No.2 Ms. Urmila Kapur and defendant
           No.5 Mr. Venoo Bhagat, without referring to the
           agreement dated 14 th August, 1969 executed by her
           in favour of defendant No.5 Mr. Venoo Bhagat.

   (iv)    A civil suit, which defendant No.5 Mr. Venoo Bhagat
           had        filed   seeking   specific   performance      of    the
           agreement dated 14th August, 1969, was decreed by
           the Court on 19th February, 2005 and pursuant
           thereto, a transfer deed dated 11 th September, 2008

CS(OS)No. 2051/2010                                              Page 12 of 72
            was executed by the Court in favour of Mr. Venoo
           Bhagat transferring undivided half share in the suit
           property to him.

   (v)     Defendant No.1 Ms. Uma Lall and defendant No.2
           Ms. Urmila Kapur being Executor of the WILL were
           granted Letter of Administration dated 24th October,
           2008 executed by Ms. Usha Bhagat without the
           WILL annexed to it.

   (vi)    Vide Agreement to Sell dated 16th September, 2009
           hereinafter referred to as the first agreement, all the
           five defendants, agreed to sell undivided one half of
           plot bearing No.BP-32, Nizamuddin East, New Delhi
           to     the   plaintiff    for   a    consideration        of
           Rs.15,90,00,000/-        and    received   a   sum        of
           Rs.90,00,000/- from him as earnest money.             This
           agreement contained a reference to the agreement
           which defendant No.5 Mr. Venoo Bhagat executed
           on the same date in favour of the plaintiff, agreeing
           to sell the remaining one half of the property to the
           plaintiff.

   (vii) Defendant No.5, Mr. Venoo Bhagat, vide second
           agreement to sell executed in favour of the plaintiff,
           agreed to sell undivided one half share in Plot
           No.BP-32, Nizamuddin East to the plaintiff for a
           consideration of Rs.12,90,00,000/- and received a
           sum of Rs.10,00,000/- from him as earnest money.
           The amount of sale consideration was increased to
           Rs.15,90,00,000/- vide supplementary agreement


CS(OS)No. 2051/2010                                       Page 13 of 72
            executed on the same date. This agreement also had
           a reference to the first agreement.

   (viii) Vide application for mutation dated 3rd February,
           2009, defendant No.5, Mr. Venoo Bhagat applied to
           the Land and Development Office for mutation of
           one half of the plot bearing No.BP-32, Nizamuddin
           East in his name on the basis of the transfer deed
           executed by the Court in his favour.

   (ix)    Another application was submitted by all the five
           defendants to the Land and Development Office in
           February, 2009 for mutation of the remaining one
           half of the plot in their name, on the basis of the
           WILL executed by Ms. Usha Bhagat in their favour.

   (x)     Vide application dated 19 th April, 2010, Defendant
           No.1, Ms. Uma Lall and defendant No.2 Ms. Urmila
           Kapur applied to the Land and Development Office
           for mutation of plot bearing No.32, Nizamuddin
           East, New Delhi in their favour on the basis of WILL
           executed by Ms. Usha Bhagat.            Along with this
           application, no objection affidavit of defendant No.3,
           Ms. Upma Khanna, defendant No.4, Mr. Kapil
           Bhagat and defendant No.5, Mr. Vinoo Bhagat were
           filed with the Land and Development Office.                In
           these affidavits, it was specifically stated that the
           clause     in   the   WILL   dated   10th   March,    2003
           concerning the suit property stood adeemed vide a
           subsequent Court judgment decreeing one half of
           the said property in favour of Mr. Venoo Bhagat,


CS(OS)No. 2051/2010                                        Page 14 of 72
            thereby leaving Ms. Usha Bhagat owner of an
           undivided one half share thereof. They also stated
           that they had no objection if undivided one half of
           the property was mutated in the name of Ms. Uma
           Lall an Ms. Urmila Kapur.        Defendant No.5, Mr.
           Venoo Bhagat further stated that this will not affect
           the rights of the legal heirs of the deceased in her
           undivided one half share.

   (xi)    Vide Memorandum of Family Settlement executed in
           June, 2010, the defendants, after recording the
           above referred chain of facts and events, agreed that
           the bequest in Ms. Usha Bhagat's WILL to the entire
           property was adeemed and rendered in capable of
           implementation in respect of her remaining one half
           share in the said property. They further agreed that
           her undivided one half share in the property
           devolved by intestate succession upon all the five
           defendants, who were her legal heirs. Clauses XIII,
           XIV and XV of the preamble to this document are
           important and reads as under:-

             "XIII) The parties hereto have been advised
             that the L&DO would effect mutation in the
             joint names of parties Nos. 1 and 2 treating
             them as executors of Usha Bhagat‟s will. The
             alternative would be to file a writ petition for
             a court direction to the L&DO to carry out the
             mutation, but this may take considerable
             time. As a measure of expediency and to
             avoid more delay the parties have agreed to
             fill out the mutation papers as insisted upon
             by the L&DO, but with the alteration
             described in the succeeding paragraph.


CS(OS)No. 2051/2010                                      Page 15 of 72
              XIV) Accordingly, the application already
             made by all parties for mutation of Usha
             Bhagat‟s one-half of the said property was
             withdrawn and replaced by a fresh
             application for mutation in the names of
             parties Nos. 1 and 2. In accordance with the
             family settlement that Usha Bhagat‟s one -
             half devolved on allo five parties hereto as
             her heirs, the affidavits by all the parties in
             support of the second application stated,
             amongst other things, that the clause in Usha
             Bhagat‟s will relating to the said property
             was adeemed, making clear that her will
             does not govern succession to her one-half of
             the said property.


             XV) The parties agree that mutation and
             conversion to freehold of Usha Bhagat‟s
             aforesaid one-half of the said property if and
             when made in the names of Parties Nos. 1
             and 2 will be on behalf of all five parties
             hereto and only as an expedient (mutation
             will not affect title)."
   (xii) Vide application No.104872, defendant No.1 Uma
           Lall, defendant No.2 Urmila Kapur and Defendant
           No.5 Mr. Venoo Bhagat applied to Land and
           Development Office for conversion of lease hold
           rights in respect of the plot No.BP-32, Nizamuddin
           East, New Delhi into free hold.

   (xiii) Vide letter dated 27th July, 2010 the Land &
           Development Office, referring to applications of
           defendant Nos. 1, 2 and 5 regarding mutation-cum-
           substitution in respect of property bearing No.BP-
           32, Nizamuddin East, New Delhi informed them that
           in accordance with the Court Order, the lease hold

CS(OS)No. 2051/2010                                      Page 16 of 72
            rights in respect of undivided rear portion of
           property No.BP-32, Nizamuddin East, New Delhi
           had been mutated in the name of Mr. Venoo Bhagat
           and on the basis of the WILL dated 10th April, 2003
           left behind by deceased Ms. Usha Bhagat in favour
           of Ms. Uma Lall and Ms. Urmila Kapur and a
           disclaimer deed executed by Smt. Upma Khanna,
           the lease hold rights in undivided front portion of
           aforesaid property had been substituted in the name
           of Ms. Uma Lall and Ms. Urmila Kapur as executors
           of the WILL of Ms. Usha Bhagat.

   (xiv) Vide letter dated 4th September, 2010, the plaintiff
           wrote to defendant No.2 Urmila Kapur that as she
           was aware, their initial application filed for mutation
           was not in proper order and necessitated filing of
           fresh application, which was submitted only on 19 th
           April, 2010, and substantial time was lost in the
           process of completing the necessary formalities pre
           and post filing the revised application.      Informing
           her that he was ready with funds, he requested that
           the period of execution of sale deed be extended by
           excluding the time spent in pursuing the defective
           application or in the alternative, a period of 30 days
           be given to him from the date the conveyance deed
           is executed and registered in their favour.

   (xv) Vide letter dated 10th September, 2010 written to all
           the defendants, the plaintiff again claimed that
           application which they had filed earlier was defective


CS(OS)No. 2051/2010                                      Page 17 of 72
            and the process of withdrawal of their earlier
           application and submission of fresh application was
           thereby delayed for 9 months.       He also informed
           them that Form-C and Form-D and/or sanctioned
           building plan and/or house tax receipts etc., which
           could confirm that the property was constructed
           with the period stipulated in the lease deed were not
           provided to the L&DO, as a result of which he had
           to make efforts to obtain old records from the office
           of the MCD so that instead of depositing the
           composition fee of about 15 lakhs, the seller would
           receive a waiver and this process resulted in further
           delay.     He also informed that there was delay in
           furnishing     other   documents such as Deed            of
           Disclaimer, which was to be executed by defendant
           No.3 Ms. Upma Khanna.         He sought confirmation
           that the period of about 9 months wasted without
           any fault on his part has to be excluded from the
           time period.     In the alternative, he requested that
           the period for execution of the sale deed be extended
           by 30 days from the date the conveyance deed is
           executed and registered in their favour.       He also
           offered to deposit the balance sale consideration in
           an    escrow    account   from   where   it   could     be
           withdrawn automatically by the seller, immediately
           on execution of the documents specified in the letter
           and/or sale deed in his favour and handing over of
           peaceful possession. Another offer given by him was
           to issue post dated cheques/demand drafts, which

CS(OS)No. 2051/2010                                      Page 18 of 72
            could      be    encashed    after   execution        of    those
           documents and/or sale deed in his favour.                     The
           documents         sought by the      plaintiff,    as a        pre
           condition to deposit the balance sale consideration
           in an escrow account were:-

           (a) A Special Power of Attorney in favour of his
              nominee authorizing him to execute, register the
              conveyance deed and also the sale deed in his
              favour       after   conversion   of   the     property       is
              intimated by the L&DO.

           (b) A General Power of Attorney in his favour and
              simultaneous Agreement to Sell in his favour for
              which he was ready and willing to pay the
              requisite stamp duty.

           (c) Confirmation of the date of handing over the
              possession.

           (d) Handing over the original letter of mutation and
              original       lease     deed     against      a        proper
              acknowledgement.

   (xvi) In reply to the letter dated 10th September, 2010
           written by the plaintiff, defendant No.1 Ms. Uma Lall
           and defendant No.2 Ms. Urmila Kapur agreed to
           extend the time for further period of three months,
           without going into the controversy and reason for
           delay in executing the sale deed within the time
           stipulated in the agreement dated 16th September,
           2009.      Defendant No.5, Mr. Venoo Bhagat, writing
           for himself and on behalf of defendant No.3. Ms.

CS(OS)No. 2051/2010                                              Page 19 of 72
            Upma Khanna controverted the allegation imputing
           delays to them and stated that they have always
           been ready and willing to perform their part under
           the agreement in accordance with the terms and
           conditions during the period of their validity as
           written in the said agreement. He, however, did not
           accept the offer made by the plaintiff vide letter
           dated 09th September, 2010.

16.         The first plea taken by defendants No. 3 and 5,

who are the main contesting defendants, is that though

defendant No.5 Vinoo Bhagat owned 50% undivided share

in the suit property, in terms of the transfer deed executed

in his favour on 11th September 2008 and the remaining

half undivided share was jointly owned by all the five

defendants as legal heirs of late Ms. Usha Bhagat, the

mutation made by L&DO vide its letter dated 27 th July 2010

envisaged mutation of the undivided rear portion of the

property in favour of defendant No.5 Sh. Vinoo Bhagat in

terms of the transfer deed dated 11th September 2008 and

mutation of the lease hold rights in respect of undivided

front portion of the suit property, in favour of defendant

No.1 Uma Lal and defendant No.2 Urmila Kapur in terms of

the Will executed by Ms. Usha Bhagat on 10th April 2003



CS(OS)No. 2051/2010                                  Page 20 of 72
 and the mutation made by L&DO being contrary to the legal

rights of the defendants, was not acceptable to them and

since the conversion of lease hold rights into free hold rights

was also bound to be in conformity with the mutation, they

could not have accepted the conversion deed in terms of the

mutation and consequently could not have executed a sale

deed in favour of the plaintiff.

17.         As noted earlier, vide application dated 19th April

2010, defendants No.1 and 2 had applied to L&DO for

mutation of the suit property in their name.       Admittedly,

NOC Affidavits by all the five defendants were submitted to

the L&DO along with this application.        Vide her affidavit

dated 16th April 2010, defendant No.3 Upma Khanna stated

that she had no objection if the deceased's undivided one

half of the property (front/rear portion) was mutated in the

name of defendant No.1 Uma Lal and defendant No.2

Urmila Kapoor as the executors named in the Will. By

saying so, defendant No.3 Ms. Upma Khanna consented to

conversion of leasehold rights either in front portion or in

rear portion, in favour of defendant Nos. 1 and 2 without

insisting on conversion of half undivided share in the



CS(OS)No. 2051/2010                                  Page 21 of 72
 leasehold in respect of the whole, without specifying any

particular portion in this regard. Defendant No.5 Sh. Vinoo

Bhagat, in his affidavit dated 16th April 2010, however,

stated that he had no objection if the deceased's undivided

one half of the property was mutated in the name of Uma

Lal and Smt. Urmila Kapur.       He added that this will not

affect the rights of the heirs of the deceased in her

undivided one half of the property.           Thus, all the

defendants, including the main contesting defendant, had

agreed to mutation of half share of late Ms. Usha Bhagat in

the suit property in favour of defendants No.1 and 2 and did

not insist upon it being mutated in the joint names of all the

five defendants. This obviously was done pursuant to an

agreement amongst the defendants as was recorded in the

family settlement recorded in June 2010. In para 12 of the

family settlement it was acknowledged that because of

inclusion of Usha Bhagat's Will amongst the papers, L&DO

had     raised several objections which in the opinion of the

parties to the family settlement were untenable in law. They

further noted that it had been advised that L&DO would

effect mutation in the joint name of defendant No.1 and 2

treating them as executors of Usha Bhagat's Will.         They

CS(OS)No. 2051/2010                                 Page 22 of 72
 acknowledged that the alternative to this course would be to

file writ petition seeking a direction to the L&DO to carry

out mutation in terms of the application of the parties, but

that was likely to take considerable time. They accordingly

decided to fill out the mutation papers as insisted upon by

L&DO. They also acknowledged that the application made

earlier by them for mutation of Usha Bhagat's one half of

the suit property was withdrawn and replaced by a fresh

application for mutation in the name of defendants 1 and 2

and that mutation and conversion to free hold of Usha

Bhagat's one half of the property, if and when made in the

name of defendants 1 and 2, will be on behalf of all five

parties and was only an expedient, which would not affect

their title. They also agreed that if it becomes necessary for

defendants 1 and 2 to execute a fresh agreement to sell

Usha Bhagat's one half of the said property with Mr. Tarun

Sawhney,        they   will   enter   into   such   agreement      as

representatives and on behalf of all five defendants and the

agreement will be framed in such a way that the buyer

would be required to pay the price payable for Usha

Bhagat's one half of the property separately in equal shares

directly to all five of the parties as owners of one fifth share

CS(OS)No. 2051/2010                                      Page 23 of 72
 therein. They decided that all of them will continue to have

legal title to one fifth share each in Usha Bhagat's undivided

one half share of the property by succession under the

Hindu Succession Act even if the L&DO mutates and

converts to freehold the said one half in the name

defendants No.1 and 2 alone. They further decided that all

acts, documents and things done for obtaining mutation,

converting the said property into freehold and for selling it

shall mutatis mutandis be done in a manner so as to be in

accord with the family settlement and the agreement.

18.         Having    expressly   agreed   to,   applied   for     and

obtained mutation as also conversion from leasehold rights

to freehold rights in respect of half share of Usha Bhagat in

the suit property in the name of defendants 1 and 2 alone, it

is not open to defendants 3 and 5 or any other defendant to

claim that the mutation was bad in law and, therefore, was

not binding on him.        In any case, since defendants had

adequately safeguarded their interests by documentary

evidence that despite mutation and/or conversion of half of

the leasehold rights in the name of defendants 1 and 2, all

the five defendants, who are also the legal heirs of late Smt.



CS(OS)No. 2051/2010                                        Page 24 of 72
 Usha Bhagat, will continue to have one fifth share each in

the     one      half   owned     by   Usha   Bhagat   and      the

conversion/mutation in the name of defendant No.1 and 2

alone will not affect their title in any manner, it is not open

to them to refuse to abide by their agreement with the

plaintiff, on the ground that the mutation granted by L&DO

was defective or was not in accordance with their legal

rights in the one half owned by Usha Bhagat. It would be

worthwhile to note here that the no objection was raised by

any of the defendants at any point of time of the mutation

granted by L&DO vide its letter dated 27th July 2010, which

in any case was based on the application submitted by

defendants 1 and 2 along with No Objection affidavit from

the other defendants.           This clearly shows that mutation

allowed by L&DO in terms of its letter dated 27 th July 2010

was acceptable to all the defendants, including defendants

No. 3 and 5. Consequently, they could not have disputed

the conversion from leasehold to freehold, allowed by L&DO

in terms of the mutation.

19.         What is more important in this regard is that the

defendants had agreed to sell whole of the suit property to



CS(OS)No. 2051/2010                                    Page 25 of 72
 the plaintiff and there was reference to the second

agreement in the first agreement and to the first agreement

in the second agreement, thereby making the transaction as

one composite transaction for the sale of property bearing

BP No.32, Nizamuddin East, New Delhi to the plaintiff,

though vide two separate agreements executed on the same

date.    The defendants had nothing to lose by executing a

sale deed in favour of the plaintiff in terms of the mutation

granted by L&DO on 27th July 2010 and the conversion of

leasehold rights into freehold rights which it had later

agreed to allow.      If the mutation allowed by L&DO was

acceptable to the purchaser, there was no reason for the

sellers not agreeing to it particularly when it was pursuant

to an application submitted with their consent and along

with No Objection from them.      The only concern of the

defendants in the transaction was the receipt of the balance

sale consideration and since the plaintiff was willing to pay

the balance sale consideration in terms of the agreements

dated 16th September 2009 to the defendants, without

insisting upon any correction/modification in the mutation

granted by L&DO, the defendants had no justification in law

to back-out of their contractual obligation on the ground

CS(OS)No. 2051/2010                                Page 26 of 72
 that the mutation was defective or was not in accordance

with their legal rights.

            20.         It would also be pertinent to note here

that vide his letter dated 10th September 2010 the plaintiff

had offered to deposit the entire balance sale consideration

in an escrow account which the defendants could withdraw

on execution of the sale deed and handing over possession

of the suit property to the plaintiff. The defendants could

well have secured their interests by accepting the offer made

by the plaintiff and could then have executed the sale deed

in favour of the plaintiff after obtaining conversion of

leasehold rights into freehold rights.

21.         It    was    contended   by   defendant   No.5    that

defendants No.3 and 5 were not in favour of the leasehold

rights in respect of one half share owned by Usha Bhagat

being mutated in the sole name of defendants No.1 and 2 as

would be evident from the mails exchanged between the

parties, but they agreed to it on account of continuous

pressure from the plaintiff.         Be that as it may, the fact

remains that all the five defendants agreed to the mutation

of leasehold rights in respect of one half share of Usha



CS(OS)No. 2051/2010                                    Page 27 of 72
 Bhagat in the sole name of defendants No.1 and 2 as

executors of her Will and having done so, they are now

stopped from saying that the mutation was defective and

could not have been accepted by them.

22.         The second and main plea taken by the defendants

is that since, in terms of Clause 20 of the first agreement,

which is identical to Clause 17 of the second agreement,

since the agreements were not implemented within 12

months from their dates, the agreements stood terminated

and extinguished and the plaintiff is now entitled only to

refund of the earnest money and the charges deposited by

him with L&DO on behalf of the defendants.

23.         The above referred Clause reads as under:

              "If    this    Agreement    is   not
              implemented within twelve calendar
              months from the date hereof this
              Agreement shall stand terminated
              and     extinguished   automatically
              without any further act of parties
              and the Vendor shall be at liberty to
              sell the said property to any other
              person after refunding the earnest
              money to the Vendee, as also other
              lawful       charges     hereinabove
              mentioned if paid for by the Vendee
              on behalf of Vendor: the intention of
              the parties is that they shall be
              restored to the same position as at
              the date hereof and as if this

CS(OS)No. 2051/2010                                     Page 28 of 72
               Agreement had not been executed."


            Clause 13 of the First Agreement and clause 11 of

the Second Agreement read as under:

              "13. If the Vendee is ready and
              willing to perform his part of the
              obligation hereunder but any one or
              more of the Vendors defaults in
              performing    his/their  obligations
              hereunder the Vendee shall have the
              following options independently of
              each other:-
              a)      To seek specific performance
              and relief ancillary thereto.
              b)      To purchase that part of the
              said property from those Vendors
              who are ready and willing to sell
              their shares, without reference to
              defaults by any other vendor(s)
              c)      To seek refund of earnest
              money from all vendors and all
              money lawfully paid by the Vendee
              to the L&DO on their behalf on
              account of mutation, conversion to
              freehold and other lawful charges. In
              addition to the above, each Vendor
              shall pay a sum of Rs 4 lac to the
              Vendee if any Vendor defaults after
              mutation has been carried out. The
              defaulting Vendor(s) shall be liable
              to pay double the amount of earnest
              money in addition to the aforesaid
              charges.


              11. If the Vendor refuses and/or
              fails to perform his part of this
              agreement without good cause then
              the Vendee shall have all rights


CS(OS)No. 2051/2010                                   Page 29 of 72
               available in law to seek specific
              performance      hereof   and   relief
              ancillary    thereto,   or   in   the
              alternative the Vendee may demand
              that the Vendor refund to the
              Vendee double the amount of
              earnest money paid to him along
              with his proportionate share of
              lawful freehold conversion and
              related charges if these shall have
              been paid by the Vendee.


24.         One possible interpretation of the terms of the

agreement, particularly if the above referred first Clause is

read in isolation and without adverting to the surrounding

facts and circumstances, can be that since the conveyance

deed converting the leasehold rights into freehold rights was

not executed by 15th September 2010 when the term

stipulated for implementation of the term expired, time

being essence of the contract, the defendants are not bound

to fulfil their obligation under the agreements by executing

sale deeds in favour of the plaintiff and their obligation is

confined only to the return of the earnest money received

from the plaintiff and the charges deposited by him with

L&DO on their behalf. The expression used in above referred

Clause of the agreements and the preemptory consequences

acknowledged therein do tend to support the case setup by



CS(OS)No. 2051/2010                                    Page 30 of 72
 defendants 3 and 5 in this regard and indicates that though

the agreement does say it in so many words, that the parties

intended the time to be essence of the contract and that is

why they agreed that on expiry of 12 months from the date

of agreement, the rights of the parties under the agreement

shall    stand        extinguished,     the   agreement   shall   stand

terminated and the defendants would be at liberty to sell the

property to any person of their choice.

25.         However, it is difficult to dispute that Clause 20 of

the first agreement, which is identical to Clause 17 of the

second agreement, cannot be read divorced from other

terms of the agreements and the facts and circumstances in

which the agreements were executed cannot be excluded

from consideration, while deciding whether the parties

intended to treat the time as essence of the contract or not.

Admittedly, there is no express stipulation that time would

be essence of the contract in all circumstances and

irrespective          of   what   the    cause   for   the   delay      in

implementation of the agreement was and whosoever was

responsible for the delay. It is important to note here that

though the plaintiff had agreed to deposit requisite charges



CS(OS)No. 2051/2010                                          Page 31 of 72
 for mutation and conversion with L&DO for and on behalf of

the defendants and he was also pursuing the matter of

mutation and conversion with L&DO, primarily it was the

responsibility of the defendants, they being the vendors to

obtain mutation of the suit property in their names as also

to get its leasehold rights converted into freehold rights

though nothing in law prevented the plaintiff to agree to

undertake this obligation on their behalf.       It cannot be

disputed that the mutation and conversion could not have

been allowed unless all the requisite documents were

submitted to L&DO and the formalities prescribed by it for

the purpose duly complied. This was acknowledged by the

defendants when they agreed, vide Clause 12 of the first

agreement, which is identical to Clause 10 of the second

agreement, to do all acts and execute all documents

including application, affidavits, power of attorney, etc. to

enable the plaintiff to get mutation and conversion to

freehold of the suit property effected. They further agreed to

furnish the documents to the plaintiff within seven working

days of his making a request in this regard.        They also

agreed to carry out further correspondence with L&DO with

the concurrence of the plaintiff. The case of the plaintiff, as

CS(OS)No. 2051/2010                                  Page 32 of 72
 set-out not only in the plaint but also in the letter which he

had written to the defendants before filing this suit, is that

the applications which the defendants had earlier submitted

to L&DO were defective, Form C and Form D and/or

sanctioned building plan and/or house tax receipts which

could confirm that the property was constructed within the

time stipulated in the lease deed were not provided, the

plaintiff had to make efforts to obtain old record from the

office of MCD so that payment of composition fee of about

Rs.15 Lacs by the defendants could be avoided and there

was delay in furnishing documents such as Deed of

Disclaimer to be executed by defendant No.3 Smt. Upma

Khanna.         At this stage, the Court cannot go into the

truthfulness or otherwise of the allegations made by the

plaintiff in this regard.     If, however, the allegations are

correct and processing of the matter with L&DO office was

delayed on account of any default/lapse on the part of one

or more of the defendants, it would be difficult to dispute

that for the purpose of calculating the time of 12 months

envisaged in the agreements for their implementation, the

period of delay attributable to the defendants will not be

excluded.       No person can be allowed to take advantage of

CS(OS)No. 2051/2010                                  Page 33 of 72
 his own fault or inaction, whether deliberate or otherwise.

Hence, a person who causes delay in implementation of the

agreement or is guilty of contributing to the delay, cannot be

allowed to bereft from his own act or omission, by avoiding

the implementation of the agreement on the ground of

delay. This also was the view taken by Supreme Court in

Nirmala Anand vs. Advent Corporn (P). Ltd. (2002) 5 SCC

481.

26.         Another important aspect in this regard is that

mutation and/or conversion of leasehold rights into freehold

rights was not in the hands of the plaintiff. He could at best

have pursued the matter sincerely and honestly on behalf

the defendants. There is no material on record to show that

there was any delay/default on the part of the plaintiff in

pursuing the matter with L&DO.             If despite best efforts

made by him, the plaintiff could not obtain conversion of

leasehold rights into freehold before 15th September 2010, it

would be difficult to blame the plaintiff for the delay and

deny the specific performance of the agreement executed by

the    defendants     in   his   favour.    While   entering    into

agreements with the plaintiff, the defendants knew it very



CS(OS)No. 2051/2010                                     Page 34 of 72
 well that the grant of mutation and conversion was not in

his hands and he could at best make sincere efforts to

obtain them from L&DO at the earliest possible. They knew

that the plaintiff might or might not succeed in obtaining

mutation and/or conversion from L&DO on or before 15 th

September         2010.       When       the   parties   enter    into     an

agreement, which cannot be implemented in the absence of

an act required to be done by a third party, it is very much

possible that the parties did not intend to make the time for

implementation of the agreement as the essence of the

contract and the stipulation requiring the implementation of

the agreement within the time stipulated in the agreement

was intended just to keep the vendee on his tender hooks

and to maintain pressure on him to make sincere and bona

fide efforts to obtain clearance from the third party at the

earliest possible.          Such a stipulation in my view can be

termed as a stipulation in terrorem, which is not intended to

be taken literally.           Yet another peculiar feature of the

agreements between the parties is that in the event of the

agreements getting terminated in terms of clause 20 of the

first agreement and clause 17 of the second agreement,

compensating          the    plaintiff   by    payment    of     liquidated

CS(OS)No. 2051/2010                                              Page 35 of 72
 damages or otherwise, for the time spent, efforts made and

money invested and arranged by him. The contracts which

can be implemented without an act to be performed by an

outsider in my view     are to be treated differently, while

considering whether time was essence of the        contract or

not, from the agreements which required no act to be

performed by a third party for their implementation. If for

example, the agreement between the parties stipulates that

in case the balance payment is not made by the vendee

within the time stipulated in the agreement in this regard,

the agreement would stand terminated and the vendor shall

be at liberty to sell the property to any person of his choice,

the vendor or the vendee as the case may be, may possibly

for a good case to say that since the express stipulation

contained in the agreements clearly expressed the intention

of the parties to treat the time as essence of the contract,

the agreement stood terminated on account of the default

on the part of the opposite party and, therefore, he was not

bound to honour his part of the agreement. But, it would

be difficult to appreciate such a contention where the

implementation of the agreement is delayed on account of

an act, which the parties knew, at the time of entering into

CS(OS)No. 2051/2010                                  Page 36 of 72
 an agreement, was required to be performed by a third party

and there would be no guarantee that it would be possible

within a fixed time frame.

27.         In his additional affidavit dated 6th January, 2011,

the plaintiff has stated that the application dated 6th July,

2010 which the defendant Nos. 1, 2 and 5 had filed with the

Land and Development Office for conversion of the suit

property from lease hold to free hold was accepted by the

Land and Development Office, which sent a letter dated 15th

September,        2010   confirming   that    the   application     on

examination was found to be in order and called upon the

addressees to attend its office on 27th September, 2010 with

the documents specified in the letter along with purchaser

and two witnesses in order to complete formalities for

execution of the conveyance deed.            He has further stated

that on 27th September, 2010 only defendant No.5 attended

the Land and Development Office, though defendant Nos. 1,

2 and 5 were supposed to attend the office on that date. He

has further stated that on the request of defendant No.5,

the date and time for execution of the conveyance deed was

deferred for 19th October, 2010 but on that date, none of



CS(OS)No. 2051/2010                                       Page 37 of 72
 these three defendants were present for execution of the

conveyance deed. His affidavit further shows that on 10 th

November, 2010, which the Land and Development Office

had fixed for execution of conveyance deed, defendant Nos.

1, 2 and 5 did not attend his office.

28.         In their reply to the affidavit of the plaintiff,

defendant Nos. 3 and 5 have not denied the averments

made in the additional affidavit of the plaintiff dated 6 th

January, 2011 nor have they disputed the contents of the

letter of Land and Development Office dated 15th September,

2010 as reproduced in the affidavit. They only claimed that

the mutation was unacceptable to them and the conversion

from lease hold to free hold also would necessarily have

been on the basis of the mutation, thereby depriving

defendant Nos. 3 to 5 of title. They further stated that the

Land      and     Development   Office's   letter   for   free    hold

conversion was based on wrong mutation and was not

acceptable to them.       In her affidavit, defendant No.1 Ms.

Uma Lall has stated that neither she nor defendant No.2

Ms. Urmila Kapur received the communication dated 15th

September, 2010 from the Land and Development Office



CS(OS)No. 2051/2010                                        Page 38 of 72
 and that is why they did not appear in his office on 27 th

September, 2010. She further stated that the representative

of the plaintiff informed them that the next date for

execution of the conveyance deed has been fixed as 19 th

October, 2010 by the Land and Development Office.                           On

that date, defendant Nos. 1 and 2, accompanied by another

representative         of    the   plaintiff,   visited   the     Land     and

Development Office. However, no conveyance deed could be

executed as defendant No.5 was not present on that date.

On     that     date        they   also   came     to     know     that     the

communication dated 15th September, 2010 was issued by

the Land and Development Office only to defendant No.5

and, therefore, they gave a letter to the concerned official of

the Land and Development Office requesting that in future

all communications should be sent to them as well.

Thereafter, they received a letter dated 1st November, 2010

from the Land and Development Office calling them to

appear before him on 10th November, 2010. Since at that

point of time, defendant No.1 was expecting to travel

abroad, she informed the Land and Development Office

accordingly and requested that execution of the conveyance

deed may be fixed after 5th December, 2010.                      However, in

CS(OS)No. 2051/2010                                                Page 39 of 72
 the meantime, the husband of defendant No.2 fell seriously

ill and expired on 19 th November, 2010 and, therefore, she

(defendant No.1) had to cancel her plan to go abroad.

Copies of letter dated 1st November, 2010 received by them

from the Land and Development Office as also the copy of

the letter dated 8th November, 2010 written by her to the

Land and Development Office have been annexed to the

affidavit.            Similar averments have been made in the

affidavit of defendant No.2 Ms. Urmila Kapur.

29.          It is, thus, quite clear that by 15th September,

2010, which, according to the contesting defendants, was

the last date for implementation of the agreements dated

16th September, 2009, the Land and Development Office

had accepted the request made by defendant Nos. 1, 2 and

5 for conversion of free hold rights in respect of the suit

property into free hold rights.         Once the application of

defendant Nos. 1, 2 and 5 for conversion of lease hold rights

into free hold rights was accepted, what remained to be

done was completion of formalities in connection with

execution of conveyance deed and execution of sale deed in

favour of the plaintiff, which were the acts to be done by the



CS(OS)No. 2051/2010                                   Page 40 of 72
 defendants, without the plaintiff having to play any further

role in the matter. It is difficult to accept that the deadline

stipulated in the agreements dated 16th September, 2010

cannot be said to have been met despite the Land and

Development Office having accepted the application for

conversion of lease hold rights into free hold rights and

having communicated its decision to defendant No.5 vide its

letter dated 15th September, 2010.     The defendants could

have requested L&DO to prepone the date for extension of

conveyance deed, but, they chose not to adopt such a

course of action. The time leg of a few days between issue of

communication dated 15th September, 2010 by the Land

and Development Office and execution of the sale deed by

the defendants would in any case be of no significance and

would not frustrate the agreement between the parties,

particularly when the plaintiff had made an unequivocal

offer to the defendants on 10th September, 2010, well before

expiry of the time stipulated in the agreements dated 16 th

September, 2009, to deposit the balance sale consideration

into an escrow account. Once the defendants had received

intimation from the Land and Development Office about

acceptance of their application for conversion of lease hold

CS(OS)No. 2051/2010                                  Page 41 of 72
 rights into free hold rights, they could easily have written to

the    plaintiff      requiring   him   to   deposit   the     balance

consideration in an escrow account in terms of his letter

dated 10th September, 2010.             The conduct of the main

contesting defendants in not honouring their contractual

obligations despite receipt of communication dated 15th

September, 2010 from the Land and Development Office

indicates that they had decided not to perform their part of

the contract by executing the sale deed in favour of the

plaintiff, much before the deadline stipulated in the

agreement dated 16th September, 2010 expired.                       This

inference finds ample support from the conduct of the

defendants in not accepting the offer made by the plaintiff

vide his communication dated 10 th September, 2010. The

first document, which the plaintiff wanted the defendants to

execute in his favour as a condition for depositing the

balance sale consideration in an escrow account, was a

special power of attorney in favour of his nominee, who

would be authorized to execute, register the conveyance

deed as also the sale deed in his favour after conversion of

the property was intimated by the Land and Development

Office. Since the defendants had agreed to sell whole of the

CS(OS)No. 2051/2010                                          Page 42 of 72
 property to the plaintiff, they could have no valid reason for

refusing to execute such a power of attorney in favour of his

nominee when the plaintiff was offering to deposit the

balance sale consideration in an escrow account and that

amount could have been withdrawn by the defendants

immediately on the execution of the documents mentioned

in the letter and handing over possession of the suit

property to him.      The second document sought by the

plaintiff was a general power of attorney in his favour along

with an agreement to sell for which he was ready and willing

to pay the requisite stamp duty. I find no valid objection to

the defendants executing such a document when the

plaintiff was willing not only to pay the requisite stamp duty

but also to deposit the balance sale consideration in an

escrow account. The third requirement of the plaintiff was a

confirm date for handing over possession of the suit

property and the fourth requirement was to hand over the

original letter of mutation and original lease deed against

the proper acknowledgement along with other original

documents. Since the plaintiff was offering to deposit the

balance sale consideration in an escrow account and

defendants could have withdrawn that amount on executing

CS(OS)No. 2051/2010                                 Page 43 of 72
 the above referred documents in respect of the suit

property, their refusal to accept this very fair offer made by

the plaintiff is a clear indicator that by that time they had

already decided not to honour their contractual obligation

and that is why this offer was not accepted by them.

30.         It was contended by defendant No.5 that had he

accepted wrong mutation and wrong conversion of lease

hold rights into free hold rights, in the event of plaintiff

backing out of his contractual obligation, they would have

been saddled with a wrong document of title and that is why

they       could      not   have    accepted    the       wrong

mutation/conversion allowed by the Land and Development

Office.     I, however, find no merit in this contention.       As

noted earlier, the mutation by the Land and Development

Office was based on an application submitted by defendant

Nos. 1 and 2 along with no objection affidavit from all the

defendants and no objection to the mutation letter dated

27th July, 2010 was raised by the defendant at any point of

time.     It is, therefore, not open to them to dispute the

mutation/conversion allowed by the Land and Development

Office. Moreover, when the plaintiff had offered to deposit



CS(OS)No. 2051/2010                                   Page 44 of 72
 the balance sale consideration in an escrow account on the

defendants executing the documents mentioned in his letter

dated 10th September, 2010, there was no reasonable

possibility of the plaintiff not honouring his contractual

obligation by paying the balance sale consideration to the

defendants. The only concern of the defendants was with

the balance sale consideration and in case they were getting

that amount merely on execution of documents sought by

the plaintiff, the mutation/conversion even if defective could

not have been prejudicial to their interest in any manner.

In any case, if the defendants were so particular, after

correctness of the mutation letter/conversion, nothing

prevented them from filing objections before the L&DO and

seeking appropriate modification of the letters issued by it

after accepting the offer made by the plaintiff vide letter

dated 10th September, 2010.

31.         In support of his contention that the time was not

the essence of the contract, learned senior counsel for the

plaintiff has relied upon Jamshed Khodaram Irani v.

Burjoji Dhunjibhai, AIR 1915 PC 83, Smt. Swarnam

Ramachandran          and   Anr   v.   Arvacode   Chakungal



CS(OS)No. 2051/2010                                  Page 45 of 72
 Jayapalan (2004) 8 SCC 689, Gomathinayagam Pillai &

Ors v. Pallaniswami Nadar AIR 1967 SC 686 and

Chand Rani (D) by Lrs. v. Smt. Kamal Rani (D) by Lrs.,

(1993)1SCC 519.

32.         The learned counsel for defendant Nos. 3 and 5 as

also the defendant No.5, who himself is an advocate, have

on the other hand relied upon Chand Rani (D) by Lrs.

(supra), Steedam v. Drinkle, 1914-1915 All ER 298, K.S.

Vidyanadam & Ors. v. Vairavan,                (1997)3 SCC1 and

Man Kaur v. Hartar Singh, (2010) 10 SCC 512

33.         In the case of Jamshed Khodaram Irani (supra),

the respondent agreed in writing to sell the lease hold

interest in his property to the appellant for a consideration

of Rs.85,000/- and had received a sum of Rs.4000/- from

him as earnest money. The conveyance was to be prepared

and received within two months from the date of the

agreement. Rs.80,500/- were to be paid on signing the

document of sale and the remaining Rs.500/- were to be

paid after its registration. Clause 5 of the agreement

provided that in the event of purchaser not paying the

amount within the fixed period, he was to have no right to

the earnest money paid by him, any claim of his was to be

void and the vender was after that date at liberty to resell

the property. During the course of judgment, the Privy

Council referred to the following observations made by Lord

Cairns in Tilley v. Thomas L.R. 3 Ch. 61:-

"The construction is and must be in equity the same as in a Court of Law.

A Court of Equity will indeed relieve against and enforce specific performance, notwithstanding a failure to keep the dates assigned by the contract; either for completion or for the steps towards completion, if it can do justice between the parties, and if (as Lord. Justice Turner said in Roberts v. Berry 3 D. M. & G. 284, at p. 289) there is nothing in the „express stipulations between the parties, the nature of the property, or the surrounding circumstances, which would make it inequitable to interfere with and modify the legal right. That is what is meant, and all that is meant, when it is said that in equity time is not of the essence of the contract. Of the three grounds mentioned by Lord Justice Turner „express stipulations‟ requires no comment. The „nature of the property‟ is illustrated by the case of reversions, trusts, or trades. The „surrounding circumstances‟ must depend on the facts of each particular case."

The Privy Council, inter alia, further observed as

under:-

"The special jurisdiction of equity to disregard the letter of the contract in ascertaining what the parties to the contract are to be taken as having really and in substance intended as regards the time of its performance may be excluded by any plainly expressed stipulation. But to have this effect the language of the stipulation must show that the intention was to make the rights of the parties depend on the observance of the time limits prescribed in a fashion which is unmistakable. The language will have this effect if it plainly excludes the notion that these time limits were of merely secondary importance in the bargain, and that to disregard them would be to disregard nothing that lay at its foundation. Prima facie, equity treats the importance of such time limits as being subordinate to the main purpose of the parties, and it will enjoin specific performance notwithstanding that from the point of view of a Court of law the contract has not been literally performed by the plaintiff as regards the time limit specified. This is merely an illustration of the general principle of disregarding the letter for the substance which Courts of Equity apply, when, for instance, they decree specific performance with compensation for a nonessential deficiency in subject-matter."

10. But equity will not assist where there has been undue delay on the

part of one party to the contract, and the other has given him reasonable notice that he must complete within a definite time. Nor will it exercise its jurisdiction when the character of the property or other circumstances would render such exercise likely to result in injustice. In such cases the circumstances themselves, apart from any question of expressed intention, exclude the jurisdiction. Equity will further infer an intention that time should be of the essence from what has passed between the parties prior to the signing of the contract..."

Applying the aforesaid principles to the agreement

before it, the Privy Council was of the view that there was

nothing in the language or in the subject matter to displace

the presumption that for the purposes of specific

performance, time was not of the essence of the bargain.

34. Applying the above-referred decision to this case,

time will not be essence of the contract, despite stipulations

contained in Clause 20 of the first agreement and Clause 17

of the Second agreement, particularly when there was no

default on the part of the plaintiff is pursuing the matter

with L&DO.

35. In the case of Gomathinayagam Pillai and

Others (supra), initially no time was fixed for completion of

the sale. However, after receipt of advance, another

agreement dated 15 th April, 1959 was executed wherein it

was stated that parties have decided to consult the Vakil so

as to settle the sale within 30 th April, 1959 and to bind

themselves as per the conditions mentioned in the previous

agreement should whomsoever fail to finalise the sale. The

sale did not materialize by 30 th April, 1959. The trial Court

held the time to be the essence of the contract and also held

that the respondent was never ready and willing to perform

his part of the contract. This finding was reversed by the

High Court. The questions, which came up before the

Supreme Court, were (i) as to whether the time was essence

of the contract and (ii) whether the respondent was ready

and willing to perform their part of the contract. Referring

to Section 55 of the Contract Act, the Court inter-alia

observed as under:-

"6. It is not merely because of specification of time at or before which the thing to be done under the contract is promised to be done and default in compliance therewith, that the other party may avoid the contract. Such an option arises only if it is intended by the parties that time is of the essence of the contract. Intention to make time of the essence, if expressed in writing, must be in language which is

unmistakable: it may also be inferred from the nature of the property agreed to be sold, conduct of the parties and the surrounding circumstances at or before the contract. Specific performance of a contract will ordinarily be granted, notwithstanding default in carrying out the contract within the specified period, if having regard to the express stipulations of the parties, nature of the property and the surrounding circumstances, it is not inequitable to grant the relief. If the contract relates to sale of immovable property, it would normally be presumed that time was not of the essence of the contract. Mere incorporation in the written agreement of a clause imposing penalty in case of default does not by itself evidence an intention to make time of the essence..."

It was further observed that intention to make time of

the essence of the contract may be evidenced by either

express stipulations or by circumstances which are

sufficiently strong to displace the ordinary presumption that

in a contract of sale of land stipulations as to time are not of

the essence. In that case, there was no express stipulation,

and the circumstances were not such as to indicate that it

was the intention of the parties that time was intended to be

of the essence of the contract.

36. In Chand Rani (Smt.) (Dead) by LRs. (supra), a

Constitution Bench of the Supreme Court during the course

of the judgment, the Court, inter alia, observed as under:-

"19. It is well-accepted principle that in the case of sale of immovable property, time is never regarded as

the essence of the contract. In fact, there is a presumption against time being the essence of the contract. This principle is not in any way different from that obtainable in England. Under the law of equity which governs the rights of the parties in the case of specific performance of contract to sell real estate, law looks not at the letter but at the substance of the agreement. It has to be ascertained whether under the terms of the contract the parties named a specific time within which completion was to take place, really and in substance it was intended that it should be completed within a reasonable time. An intention to make time the essence of the contract must be expressed in unequivocal language.

After considering the case law on the subject

matter, the Court summed up the legal proposition as

under:-

"25. From an analysis of the above case law it is clear that in the case of sale of immovable property there is no presumption as to time being the essence of the contract. Even if it is not of the essence of the contract the Court may infer that it is to be performed in a reasonable time if the conditions are:

1. from the express terms of the contract;

2. from the nature of the property; and

3. from the surrounding circumstances, for example: the object of making the contract."

37. However, in the facts of the case before it, the

Court found that the purchaser was not willing to pay the

balance sale consideration of Rs.98,000/- unless vacant

delivery of possession of one of the rooms on the ground

floor was given to him and this, the Court felt, could not

have been insisted upon by the purchaser.

38. In the case of Smt. Swarnam Ramachandran

and Another (supra), the key issue before the Court was

whether time was the essence for payment of the balance

sale consideration of Rs.75,000/- on or before 30th

September, 1981 and whether the said term was breached.

The Court was of the view that this question does not

depend only upon express stipulation made by the parties,

but it also depends upon the intention of the parties. It was

observed that notwithstanding that a specific date was

mentioned in the agreement, one has not only to look at the

letter but also at the substance of the contract. Whether

time is of essence is a question of fact and the real test is

intention of the parties. It depends upon facts and

circumstances of each case. It was further observed that in

cases where notice is given making time the essence, it is

duty of the Court to examine the real intention of the party

giving such notice by looking at the facts and circumstances

of each case and that a vendor has no right to make time

the essence, unless he is ready and willing to proceed to

completion and secondly, when the vendor purports to

make time of the essence, the purchaser must be guilty of

such gross default as to entitle the vendor to rescind the

contract.

Applying the proposition of law laid down in this

case, the Court needs to see not only the terms contained in

Clause 20 of the first agreement and clause 17 of the second

agreement was also needs to consider the matter in the

backdrop of the facts and circumstances in which the

agreements were executed, as also the subsequent conduct

of the parties, to determine whether they actually intended

to make the time essence of the contract or not. In the facts

and circumstances of a given case, despite a specific date

fixed in the agreement for conclusion of transaction, the

Court may, on considering the other terms contained in the

agreement as also the other facts and circumstances of the

case come to the conclusion that parties did not intend to

treat the time as essence of the contract and the expression

stipulation made in this regard was, in fact, intended to

impress upon the parties to conclude the transaction, to the

extent it is possible, within the time frame stipulated in the

agreement between them. Admittedly, defendants 1 and 2

had agreed to extend the time for completion of the

transaction by three months. This is yet another indicator

that either the parties did not intend to treat the time as

essence of the contract or they felt that the delay in

completion of the transaction was not attributable to the

plaintiff and that is why two of the five vendors, extended

the time stipulated for completion of the transactions.

39. In Steedman (supra), it was agreed between the

parties that in case the purchaser made default, in payment

to be made to the vendor, the vendor would be at liberty

without notice to cancel the agreement and declare it void

and to retain payment on account of it by way of liquidated

damages and to retail all improvements made on the

premises or else to proceed to another sale. The Supreme

Court of Saskatchewan in that case reversed the judgment

of NEWLANDS, J., who had dismissed the action for specific

performance. The Privy Council was of the view that the

Supreme Court was wrong in reversing the judgment of

NEWLANDS, J. During the course of judgment, the Privy

Council, inter alia, observed as under:-

"....Courts of Equity, which look at the substance as distinguished from the letter of agreements, no doubt exercise an extensive jurisdiction which enables them to decree specific performance in cases where justice requires it, even through literal terms of stipulations as to time have not been observed, But they never exercised this jurisdiction where the parties have expressly intimated in their agreement that it is not to apply, by providing that time is to be of the essence of their bargain. If, indeed, the parties, having originally so provided, have expressly or by implication waived the provisions made, the jurisdiction will again attach. In the case referred to this appears to have been what happened."

However, this suit is at the initial stage and the

Court at this stage is only required to take a prima facie

view of the matter. The plaintiff has in the facts and

circumstances of the case been able to make out a prima

facie case and the facts and circumstances of the case do

not necessarily indicate that the parties intended the time to

be essence of the contract. Another noteworthy

distinguishing feature is that in the case before the Privy

Council, the purchaser could easily have avoided the default

by making payment to the vendor within the time stipulated

in this regard, whereas in the case before this court grant of

mutation/conversion was in the hands of a third party and

there is no material to indicate that there was any default

on the part of the plaintiff in pursuing the matter with the

Land and Development Office. Moreover, the plaintiff has

always been ready and willing to perform his part of the

contract as is evident, particularly from the letter dated 10th

September, 2010 sent by him to all the defendants offering

to deposit the balance sale consideration in an escrow

account from where the defendants could withdraw the

same on executing the documents specified therein.

40. In the case of K.S. Vidyanadam and Others v.

Vairavan (supra), one of the issues before the Court was

whether mere rise in price of the immovable property,

subject matter of agreement to sell is a ground for denying

the specific performance. During the course of the

judgment, the Court, inter alia, observed as under:-

"We cannot be oblivious to the reality

- and the reality is constant and continuous rise in the values of urban properties - fuelled by larger- scale migration of people from rural areas to urban centers and by inflation. Take this very case. The plaintiff had agreed to pay the balance consideration, purchase the stamp papers and ask for the execution of sale deed and delivery of possession within six months. He did nothing of the sort. The agreement expressly provides that if the plaintiff fails in performing his part of the contract, the defendants are entitled to forfeit the earnest money of Rs. 5,000/- and that if the defendants fail to perform their part of the contract, they are liable to pay double the said amount. Except paying the small amount of Rs. 5,000/- [as against the total consideration of Rs. 60,000/-] the plaintiff did nothing until he issued the suit notice 2 1/2 years after the agreement. Indeed, we are inclined to think that the rigor of the rule evolved by courts that time is not of the essence of the contract in the case of immovable properties - evolved in times when prices and values were stable and inflation was unknown - requires to be relaxed, if not modified, particularly in the case of urban immovable properties. It is high time, we do so.

The learned Counsel for the plaintiff says that when the parties entered

into the contract, they knew that prices are rising; hence, he says, rise in prices cannot be a ground for denying specific performance. May be, the parties knew of the said circumstance but they have also specified six months as the period within which the transaction should be completed. The said time-limit may not amount to making time the essence of the contract but it must yet have some meaning. Not for nothing could such time-limit would have been prescribed. Can it be stated as a rule of law or rule of prudence that where time is not made the essence of the contract, all stipulations of time provided in the contract have no significance or meaning or that they are as good as non-existent?

All this only means that while exercising its discretion, the court should also bear in mind that when the parties prescribes certain time- limits for taking steps by one or the other party, it must have some significance and that the said time- limits cannot be ignored altogether on the ground that time has not been made the essence of the contract (relating to immovable properties)."

Applying the view taken by the Supreme Court in

this case, it cannot be said that the time limit laid down in

Clause 20 of the first agreement and Clause 17 of the

second agreement by itself amounts to making the time

essence of the contract though, it is difficult to say that the

time limit stipulated by the parties will be of no

consequence in every case and despite express stipulation

made in the contract in this regard, the time would never be

an essence of the contract in any agreement for sale of an

immovable property. As observed by the Supreme Court,

while exercising its discretion whether to direct specific

performance of the agreement or not, the Court needs to

bear in mind all the relevant factors including the time limit

laid down by the parties for completion of the contract but,

this time limit cannot be the sole factor, particularly when

the facts and circumstances of the case indicate an

intention to the contrary. Moreover, in the case before

Supreme court there was delay of 2½ years even in issuing

notice to the seller whereas in the case before this Court,

the plaintiff has invoked jurisdiction of the Court within a

month of the time stipulated in the agreements and there is

no default or inaction on the part of the plaintiff in pursuing

the matter with L&DO.

41. In the case of Man Kaur (supra), the Supreme

Court reiterated the principles that to succeed in a suit for

specific performance, the plaintiff has to prove : (a) that the

valid agreement of sale was entered into by the defendant in

his favour and the terms thereof; (b) that the defendant

committed breach of the contract; and (c) that he was

always ready and willing to perform his part of the

obligations in terms of the contract.

Yet another contention of contesting defendants is

that since the plaintiff wanted execution of another

agreement solely with defendant Nos. 1 and 2 so as to

obtain a loan from the bank, he was not ready and willing to

perform the agreement executed on 16th September, 2009.

There is no document of the plaintiff which would indicate

he wanted execution of another agreement, with a view to

obtain loan from his bank, though the mails written by

defendant No.5 to the plaintiff on 10th May, 2010 and 6th

July, 2010 do indicate that a new agreement to sell only

with the sisters was proposed by the plaintiff as a formality

for his bank though the sale deed was to be executed as per

the agreement dated 16th September, 2009, which were to

continue to operate, subject to the names of the vendors

being changed in the new agreement to sell. In my view,

nothing really turns on this document for the simple reason

that the plaintiff never backed out of his obligations as

contained in the agreements dated 16th September, 2009

and there is no material on record to show that he was

insisting on execution of a fresh agreement to sell only with

defendant Nos. 1 and 2 despite the fact that the family

settlement recorded in June, 2010, did provide for an

agreement only with defendant Nos. 1 and 2. Probably, the

intention was to expedite the clearance by L&DO, which

might be insisting on mutation/conversion of one half in the

name of defendant Nos. 1 and 2 alone. That the plaintiff

was always ready and willing to perform his part of the

contract is more than evident from the fact that even

without execution of a fresh agreement to sell, he pursued

the matter with the Land and Development Office on the

basis of the application for mutation and conversion, which

were submitted by the defendants to the Land and

Development Office, obtained mutation letter dated 27 th

July, 2010 from the Land and Development Office and

offered the balance sale consideration to the defendants vide

his letters dated 4th September, 2010 and 10th September,

2010.

A perusal of the certificate dated 25th September,

2010 issued by the Chartered Accountant of the plaintiff

along with copy of his portfolio statement and portfolio

report which the plaintiff has filed in the Court would show

that the market value of the securities held in the portfolio

of the plaintiff was Rs.166.65 crores as on 24th September,

2010 and none of the securities was pledged. Therefore, it

cannot be said that the plaintiff was not ready and willing to

perform his part of the contract. In any case, this is a

matter on which a final view can be taken by the Court only

after recording evidence. Prima facie, the material placed on

record does not indicate any attempt by the plaintiff to

wriggle out of his contractual obligation as contained in the

agreements dated 16th September, 2009.

42. Now, I come to the contention of the defendants

that since there has been steep escalation in the market

value of the suit property during pendency of the suit, it will

be unjust and unfair to compel them to accept the price

agreed in September, 2009, despite failure of the plaintiff to

get it implemented within the time agreed in this regard. In

the case of Nirmala Anand (supra), Supreme Court (Hon'ble

Mr. Justice D. Raju) observing that entire fault for the delay

or default could not be squarely attributed solely to first and

second respondent and considered the escalation in the

value of the property while directing specific performance of

the agreement directed the appellant to pay a sum of Rs 40

lakhs to respondents 1 and 2 in addition to the amount

already paid. In passing this order, the Court felt that it

would be not only unreasonable, but also inequitable for the

Courts to make the appellant the sole beneficiary of the

escalation of the real estate prices and the enhanced value

of the flat in question which respondents 1 and 2 had

preserved all along by keeping alive the issues pending with

the authorities of the Government and the municipal bodies.

The Court was of the view that before dealing the specific

performance, it is obligatory for the Courts to consider

whether by doing so any unfair advantage would result for

the plaintiff over the defendant , the extent of hardship that

may be caused to the defendant and if it would render such

enforcement inequitable, besides taking into consideration,

the totality of the circumstances of each case. The view

taken by Hon'ble Mr Justice Ashok Bhan in this case was

that per se the delay or escalation of price is not a ground of

denying the relief of specific performance though in certain

cases, the Court in equity and to mitigate the hardship to

the vendor, may direct the vendee to pay further

compensatory amount though this is not a principle of

universal application and would depend upon the facts and

circumstances of each case. While deciding this case,

Supreme Court had also considered a number of its earlier

decisions, including K.S. Vidyanadam (supra) and Hon'ble

Mr Justice Ashok Bhan, who was not in favour of directing

payment of any additional amount by the vendee to the

vendor, was of the view that none of those cases laid down

an absolute rule that the proposed vendee would be

required to compensate the proposed vendor for the

escalation of the price of land and building during the

pendency of the proceedings in Courts at different levels.

In P.D' Souza vs. Shoundrilo Naidu, (2004) 6 SCC

649, Supreme Court was of the view that there was no

binding precedent to the effect that in all cases where there

had been an escalation of prices, the Court should either

refuse to pass a decree for specific performance of the

contract or direct the plaintiff to pay a higher sum. Similar

view was taken in P.S. Ranakrishna Reddy vs. M.K.

Bhagyalakshmi and Anr. (2007) 10 SCC 231.

In Faquir Chand and Anr. vs. Sudesh Kumari

(2006) 12 SCC 146, when it was submitted before the Court

that the property value had gone up several times, the

Court, without going into correctness of this submission

and noticing that the to some extent the delay was also

attributable to the respondent/vendee directed him to pay a

sum of Rs 1 lakh to the appellant/vendor, failing which the

suit filed by the vendee/respondent for specific performance

was to stand dismissed. In case of payment of the aforesaid

sum of Rs 1 lakh, the appellant/vendor was to execute the

sale deed in favour of the respondent/vendee without any

further delay and was also to hand over the vacant

possession of the suit property to him.

43. As noted earlier, in the case before this Court,

there is no material on record which would attribute any

part of the delay which occurred in obtaining

mutation/conversion from L&DO to the plaintiff. The last

date for completion of the contract was 15th September,

2010. Application for conversion of leasehold rights into

freehold rights had been accepted by L&DO by that time

and, therefore, the sale deed in favour of the plaintiff could

have been executed by the defendants within a few days

thereafter. This suit itself has been filed on 1 st October,

2010, i.e., within 16 days of the last date stipulated for

completion of the transaction. If the Court, after trial, comes

to the conclusion, that the delay in completion of the

transaction was attributable wholly or partly to the plaintiff,

and there has been steep escalation in the value of the suit

property in the meanwhile, it may in the event of granting

specific performance of the agreements dated 16th

September, 2009 direct the plaintiff to pay an appropriate

amount to the defendants as a pre-condition for execution

of the sale deed by them in his favour. The defendants in

that case would have no grievance that they have suffered

monetary loss on account of escalation in the value of the

property, without any default in their part in meeting their

contractual obligations.

44. For the reasons given in the preceding paragraphs,

I am of the view that the plaintiff has been able to make out

a rather strong prima facie case for specific performance of

the Agreements to sell dated 16 th September, 2009.

45. In support of his contention that the suit

property needs to be preserved during pendency of the suit

and if injunction is not granted that would render the suit

infructuous thereby causing irreparable loss to the plaintiff,

the learned senior counsel for the plaintiff has placed

reliance on N. Srinivasa v. Kuttukaran Machine Tools

Ltd., (2009) 5 SCC 182. In that case noticing that the only

ground taken by the respondent was that since time was the

essence of the contract and the appellant had failed to

perform his part of the contract within the time specified in

the agreement and, therefore, the question of grant of

injunction against transfer or alienation of the suit property

did not arise at all, the Supreme Court observed that it

must be kept in mind that it would be open to the

respondent to transfer, alienate or create any third party

interest in respect of property in dispute before passing the

award in which one of the main issues would be whether

time was essence of the contract or not. The Court was of

the view that if at the stage when application of the

appellant under Section 9 of the Arbitration and

Conciliation Act was pending, if the respondent is permitted

to transfer, alienate or create any third party interest in

respect of the property in dispute then the award, if any,

which may be passed in his favour would get nugatory and

it would be difficult for him to ask the respondent to execute

a sale deed when a third party interest has already been

created by sale of property in dispute and delivering the

possession to the third party. In the case before this Court

since the plaintiff has made out at least prima facie case for

specific performance of the agreements dated 16 th

September, 2009, the suit property needs to be protected

against creation of any third party interest so that in the

event of the Court ultimately coming to the conclusion that

time was not the essence of the contract, the decree passed

in his favour may not turn nugatory and the Court may be

able to execute it by directing the defendant to execute the

sale deed in favour of the plaintiff and deliver the possession

of the suit property to him.

46. For the reasons given in the preceding

paragraphs, I am of the considered view that the suit

property needs to be preserved against any sale, transfer,

assignment or creation of any third party interest therein

during pendency of the suit, so that in the event of the

Court ultimately holding that the time was not the essence

of the contract or that the plaintiff had fulfilled all his

obligations under the agreements and had met the deadline

stipulated in the agreements, by obtaining letter dated 15th

September, 2010 from L&DO or that the delay in completion

of the transaction was attributable to the defendants as

claimed by the plaintiffs, the Court may be in a position to

pass an effective and meaningful decree which does not

carry with it the burden of a third part interest in the suit

property created during pendency of the suit. In case

interim order already granted to the plaintiff is not

confirmed, the defendants may dispose of the suit property

or may create third party interest therein, thereby defeating

the very object behind filing of the suit. On the other hand,

the defendants are not likely to suffer any irreparable loss in

case they are restrained from selling, assigning or

transferring the suit property and from creating any third

party interest therein during pendency of the suit. They will

continue to enjoy the suit property as they are doing at

present. The balance of convenience thus lies in favour of

maintaining status quo during pendency of the suit.

However, in view of the decision of a Division Bench of this

Court in Mohan Overseas P. Ltd vs. Goyal Tin & General

Industries 169 (2010) DLT 487 (DB), it would be

appropriate if the plaintiff is directed to deposit the balance

sale consideration in this Court by way of an FDR in the

name of Registrar General of this Court initially for a period

of one year. Such a condition will also ensure that having

obtained an interim order, the plaintiff does not protract the

trial of the case and the final decision can be rendered at an

early date.

47. In view of the above discussions, the defendants

are hereby restrained from selling, transferring, assigning,

mortgaging or parting with possession of the suit property

or any part thereof in any manner including letting it out

and from creating any third party interest therein during

pendency of the suit, without prior permission of the Court,

subject to the plaintiff depositing an amount of Rs 30.68

crores by way of an FDR initially for a period of one year in

the name of Registrar General of this Court within four

weeks from the date of this order. This amount has been

arrived at by deducting the amount of Rs 1 crore which the

plaintiff paid as earnest money and the amount of about Rs

12 lakhs which he claims to have spent in obtaining

conversion of leasehold rights into freehold for and on

behalf of defendants. In the event of the plaintiff failing to

deposit the aforesaid amount of Rs 30.68 crores within a

period of four weeks, the interim order granted by this Court

shall stand automatically vacated, without any further order

and the defendants shall be at liberty to deal with the

property any manner they like. The observations made in

this order being tentative, and necessary for the purpose of

deciding on interim relief, will not affect the decision of the

suit on merits. Both the IAs stand disposed of in terms of

this order.

(V.K. JAIN) JUDGE

FEBRUARY 04, 2011 Vk/bg

 
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