Thursday, 23, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shri Hans Raj Goel vs Shri Ram Niwas & Anr.
2011 Latest Caselaw 180 Del

Citation : 2011 Latest Caselaw 180 Del
Judgement Date : 13 January, 2011

Delhi High Court
Shri Hans Raj Goel vs Shri Ram Niwas & Anr. on 13 January, 2011
Author: Kailash Gambhir
     IN THE HIGH COURT OF DELHI AT NEW DELHI


               RFA No.473/2004


                 Judgment delivered on: 13.01.2011


SHRI HANS RAJ GOEL                 ..... Appellant
                Through: Mr. J.K.Nayyar, Advocate.


                    Versus


SHRI RAM NIWAS AND ANR.         ..... Respondents

Through: Mr. Murari Tiwari with Ms.Priyanka Nayak, Advocates.

CORAM:

HON'BLE MR. JUSTICE KAILASH GAMBHIR,

1. Whether the Reporters of local papers may be allowed to see the judgment? No

2. To be referred to Reporter or not? No

3. Whether the judgment should be reported in the Digest? No

KAILASH GAMBHIR, J. Oral:

1. By this appeal filed under Section 96 of the Code of

Civil Procedure, 1908, the appellant seeks to challenge the

judgment and decree dated 15.04.2004, whereby the suit filed

by the appellant for declaration, permanent injunction,

possession and damages in respect of the property bearing

No.C-9/3, Wazirpur Industrial Area, Delhi was dismissed.

2. Brief facts of the case, as per the appellant and relevant

for deciding the present appeal are that the appellant was the

owner of the property bearing no. C/93 Wazirpur Industrial

Area, Delhi and had entered into a commission agreement

with the respondents with regard to half the portion of the

said property on 5.10.1985. That vide agreement to sell dated

10.5.95 the appellant sold the said portion of the property to

the respondents for a sum of 3 lakhs and an amount of

Rs. 2,75,000 was received by the appellant through the

Banker's cheque dated 9.5.1995 on that day and the balance

of Rs.25,000 was to be paid by the respondents within two or

three days. That the respondents failed to pay the balance

amount and the appellant served a legal notice dated

27.10.1997, which was not replied to by the respondents.

Thereafter the appellant cancelled the Will and the General

Power Of Attorney executed in favour of the respondent no.1

and 2 respectively on 8.10.1997 and sent a notice of the same

on 14.10.1997 which was not replied to by the respondents.

Consequently, the appellant filed a suit for declaration,

permanent injunction, possession of the suit property and

damages which vide judgment and decree dated 15.4.2004

was dismissed. Feeling aggrieved with the same, the

appellant has preferred the present appeal.

3. Assailing the judgment and decree passed by the

learned trial court, counsel for the appellant submits that the

entire sale consideration amount was not paid by the

respondent and in fact only an amount of Rs.2,75,000/- was

paid by the respondent, leaving a balance amount of

Rs.25,000/- still to be paid by the respondent. Inviting

attention of this court to the clause of agreement to sell

which states that any dues demands etc. of sales tax,

income tax charges in the name of M/s. Delhi Wire and

General Mills up the date hereto shall be paid by the first

party and thereafter shall be paid by the second party, the

counsel contended that the house tax dues were not

included in the said clause and the learned trial court

wrongly observed that the said clause also took care of the

house tax dues. Counsel further submits that the respondent

had approached the House Tax Authorities with mala fide

intention to seek mutation of the property without even

making the payment of the balance sale consideration amount

of Rs.25,000/-. The contention of counsel for the appellant is

that the respondent had no competence or authority to

approach the House Tax Authorities to seek mutation of the

said property under sale, once the respondent had failed to

fulfill his part of obligation in terms of the agreement to sell.

Counsel also submits that the learned trial court wrongly

referred to the reply sent by the respondent as a notice and

has returned a wrong finding on this aspect and therefore the

impugned judgment deserves to be set aside.

4. Refuting the submissions of counsel for the

appellant, Mr.Murari Tiwari, the counsel appearing for the

respondents submits that in terms of the above referred

clause of the agreement to sell, the appellant had clearly

agreed that any demands which were due relating to the

property in question upto the date of execution of the

agreement to sell shall be the liability of the appellant and

thereafter that of the respondents. Counsel further submits

that the appellant had failed to clear the outstanding dues of

the house tax and when the respondents had approached the

office of the M.C.D to seek mutation of the said property in

their favour, it was learnt by the respondents that the demand

raised by the M.C.D for a sum of Rs.2,06,696/- upto the year

1994-95 for the entire property was still outstanding. Counsel

further submits that after having learnt about the said

demand from the office of the M.C.D, the respondents had

approached the appellant to pay the said amount, but on

refusal by the appellant, the respondents had paid an amount

of Rs.1,03,348/- in respect of the half share of the said

property which was purchased by the respondents. Counsel

thus submits that with the payment of said demand of house

tax, it is the appellant who is liable to pay the balance amount

to the respondents instead of raising a false claim of non-

payment of the alleged balance sale consideration amount of

Rs.25,000/-. Counsel thus submits that the appellant illegally

and mala fidely cancelled the sale documents and had also

filed various cases against the respondents with ulterior

motive.

5. I have heard learned counsel for the parties at

considerable length and gone through the records.

6. The respondent was in occupation of the half

portion of the factory in question by virtue of agreement

dated 05.10.1985 proved on record as Ex.DW-1/P-1 and

thereafter on 10.05.1995 the appellant had agreed to sell the

said half portion in favour of the respondents for a total sale

consideration amount of Rs.3 lacs vide agreement to sell

dated 10.05.1995 proved on record as Ex.PW-1/D-6. Out of

the sale consideration amount of Rs.3 lacs, a sum of

Rs.2,75,000/- was paid by the respondents to the appellant

vide banker's cheque dated 09.05.1995. Various other

documents were also executed by the appellant towards sale

of the said property such as indemnity bond, receipt, affidavit,

special power of attorney, general power of attorney and all

these documents were proved on record by the appellant. It is

also not in dispute that the said property in question was also

mutated in the house tax records in the name of the

respondents.

7. The main emphasis of argument of counsel for the

appellant is that the respondents had failed to pay the balance

sale consideration amount of Rs.25,000/- which, as per the

appellant, the respondents were required to pay within a

period of two or three days from the date of execution of the

agreement to sell, otherwise the advance amount of

Rs.2,75,000/- paid by the respondents to the appellant was to

be forfeited. Counsel for the appellant also submitted that the

appellant had cancelled the Will and General Power of

Attorney on 8.10.97. The stand of the respondents on the

other hand is that the appellant had received the amount of

Rs.2,75,000/- as full and final consideration towards the sale

of the said property and the balance amount of Rs.25,000/-

was kept by the respondents as reserve amount towards

outstanding dues, if any, left to be paid by the appellant, be

towards property tax, income tax or sale tax etc. The

respondents have also taken a stand that in fact the

respondents had already paid an amount of Rs.1,03,348/- to

clear their liability towards the house tax dues.

8. Before carrying any further discussion on this

contentious issue, it would be apt to reproduce the following

terms of the agreement to sell :-

"............And whereas the first party agreed to sell the said property with the present construction with all fittings and fixtures along the lease hold rights of the land attached thereto measuring 309 sq. yds. (31'. 4"x88'. 9") i.e. southern portion for a sum of Rs.3,00,000/- (Rs. Three lacs only) from the second party being the full and final price of the said property and the receipt of which the first party hereby acknowledge through separate receipt duly signed at Delhi by a Banker's cheque only.

That the first party assures the second party that the first party is the rightful owner of the said property being owner of the said firm M/s. DELHI WIRE AND GENERAL MILLS and the said portion of the said property is absolutely free from all kinds of encumbrances, such as sales, mortgage, gift, liens, surety, guarantee, attachment in the decree of any court etc. and if it is proved otherwise then the first party shall be liable and responsible for the same to indemnify the second party of all losses, costs and expenses thus suffered by the second party in this connection.

Thus any dues, demands etc. of Sales Tax, Income Tax charges in the name of M/s.DELHI WIRE AND GENERAL MILLS upto the date hereto shall be paid by the first party and thereafter shall be paid by the second party.

That after obtaining the necessary permission to sell the said property the first party assures shall execute a sale deed in favour of the second party or nominee/s, failing which the second party is entitled to get the same registered through the court of law under specific performance of the contract at the cost and expenses of the first party.........."

9. The aforesaid terms of the agreement to sell

unequivocally disclose that the appellant had acknowledged

the receipt of the total sale consideration amount of Rs.3 lacs

from the respondents. No doubt, the said covenant of receipt

of Rs.3 lacs by the appellant is not in conformity with the

receipt which was separately executed by the appellant

wherein the appellant had acknowledged receipt of a sum of

Rs.2,75,000/- vide banker's cheque drawn on Bank of India,

Ashok Vihar, Delhi, but in this receipt also, the appellant has

again stated that the said payment of Rs.2,75,000/- is full and

final payment of the sale price in respect of the southern

portion of the property being sold in favour of the

respondents. Nowhere in the agreement to sell or in the

receipt or in any other documents there is any stipulation

which can show that the respondents had agreed to pay the

balance sale consideration amount of Rs.25,000/- to the

appellant. Counsel for the appellant failed to point out as to in

which document the respondents can be shown to have

agreed to pay the balance sale consideration amount of

Rs.25,000/- within a day or two, the plea which was taken by

the appellant before the learned trial court. Once the

appellant himself had agreed that the receipt of Rs.2,75,000/-

would be the total sale consideration amount of the said

property in terms of receipt proved on record as PW1/D1,

coupled with the fact that in the agreement to sell the

appellant has gone to the extent of stating the receipt of Rs.3

lacs i.e. the entire amount towards the sale consideration of

the subject property then how come the appellant can still

agitate that a balance amount of Rs.25,000/- was yet to be

paid by the respondent.

10. In the face of these two very documents, it is

totally incongruous on the part of the appellant to

subsequently take a plea in the court that the balance sale

consideration amount of Rs.25,000/- was still left to be paid by

the respondents. In the absence of any such stipulation in the

agreement to sell or in any other document, no other evidence

can be looked into in view of Section 91 and 92 of the Indian

Evidence Act, 1872. So far the contention of counsel for the

appellant that the respondents themselves had admitted the

fact that an amount of Rs.25,000/- was not paid by the

respondents and that the admission on the part of the

respondents by itself would prove the case of the appellant is

concerned, this argument is equally devoid of any force.

Counsel for the appellant has not denied the fact that the

respondents had paid an amount of Rs.1,03,348/- towards the

house tax liability of the appellant and that the said liability

was for the period before the date of execution of agreement

to sell. Although specifically house tax dues were not

mentioned in the agreement to sell, but it was the moral and

legal obligation of the appellant to have disclosed the liability

of the house tax dues standing on the said property as on the

date of execution of agreement to sell. There was a clear

suppression on the part of the appellant in not disclosing the

said arrears of house tax dues standing on the said property.

The learned trial court has rightly observed that the words

"any dues, demands etc.", including the demand towards

property tax contained in the agreement to sell might not be

happily worded, but in the given facts the words "any dues,

demands etc." can be taken to have included the demand of

the house tax as well. The respondents have proved on record

that the payment of Rs.1,03,348/- was paid by them towards

house tax liability and with the said payment having been

made by the respondents, the appellant cannot be seen to

take a stand that the said amount of Rs.25,000/- was not

meant for liquidating the liability of the appellant towards

house tax dues. The respondents had even called upon the

appellant to return the additional amount of Rs.78,348/- vide

legal notice dated 03.01.2001 proved on record as Ex.DW-1/G.

It is quite intriguing to find that instead of the appellant

disclosing his liability towards the arrears of house tax, all

illegal steps in cancelling the sale documents and then filing

the suit in question were taken by the appellant.

11. So far the argument of counsel for the appellant

that the respondents had no right to seek mutation of the said

property in the house tax records is concerned, this argument

of counsel for the appellant is also totally unfounded. Once

the appellant had sold the said property in favour of the

respondents then nothing could come in the way of the

respondents to seek mutation of the same in the house tax

records. With regard to the last limb of the argument of

counsel for the appellant that the learned trial court wrongly

held that the appellant dragged the respondents in court after

having received the legal notice dated 03.01.2001, this plea of

the counsel for the appellant also lacks merit, as filing of the

suit either prior to the receipt of legal notice dated

03.01.2001 or thereafter is hardly of any consequence, as the

suit filed by the appellant was patently false and untenable in

law.

12. In view of the above discussion, this Court does not

find any illegality or perversity in the impugned judgment and

decree passed by the learned trial court and the same is

upheld.

13. There is no merit in the present appeal and the

same is hereby dismissed.

January 13, 2011              KAILASH GAMBHIR, J
dc





 

 
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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter