Wednesday, 29, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ajit Singh Gill & Ors. vs Arvind Khosla & Ors.
2011 Latest Caselaw 3507 Del

Citation : 2011 Latest Caselaw 3507 Del
Judgement Date : 25 July, 2011

Delhi High Court
Ajit Singh Gill & Ors. vs Arvind Khosla & Ors. on 25 July, 2011
Author: V. K. Jain
         THE HIGH COURT OF DELHI AT NEW DELHI

%                          Judgment Reserved on:        11.07.2011
                           Judgment Pronounced on:      25.07.2011

+            CS(OS) Nos. 234/1997 and 2226/2001

AJIT SINGH GILL & ORS.                                 .....Plaintiff

                                     - versus -

ARVIND KHOSLA & ORS.                                   .....Defendant

                                        and

AJIT SINGH GILL & ORS.                                 .....Plaintiff

                                     - versus -

ARVIND KHOSLA & ORS.                                   .....Defendant




Advocates who appeared in this case:
For the Plaintiff:      Mr Kirti Uppal with Mr. Mohd.
                        Amanullah and Mr Pradeep
                        Chandel, Advs.

For the Defendant:                    Mr M.S. Vinaik & Mr Pawan
                                      Kumar Aggarwal, Adv. for D-1
                                      Mr. Kanchan Singh &
                                      Mr Gurvinder Singh, Adv. for D-
                                      2

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. Initially, Suit No. 234/1997 was filed by Shri Ajit

Singh Gill, his wife and two sons on 3.2.1997 seeking

permanent injunction restraining defendants No. 1, 3 & 4

from interfering with their possession of property No. 324,

Sant Nagar, East of Kailash, New Delhi and taking its illegal

possession from them. The plaint was thereafter amended

so as to seek possession of the first, second and third floors

of the aforesaid property from defendants No. 1, 3 and 4.

They have also sought injunction, restraining defendants

No. 1, 3 & 4 from interfering with their possession of the

aforesaid property and taking its illegal possession from

them. Suit No. 2226/2001 has been filed by them seeking

an amount of Rs 32 lac as damages.

2. The case of the plaintiffs is that plaintiff No. 1, who

is carrying the business under the name and style of

"Simran Creations" took on rent the whole of property

bearing No. 324, Sant Nagar, East of Kailash, comprising

basement, ground floor, first floor, second floor and third

floor, which was jointly owned by defendant Nos. 1 and 2,

from defendant No. 2 in January, 1996 at the rent of Rs

12,000/- per month. It is alleged that since arrears of

Corporation Tax amounting to Rs 19.62 lac had

accumulated in respect of the suit property and MCD had

issued notice for its auction in order to recover its dues, the

matter was discussed between defendant Nos. 1 and 2 and

defendant No. 1 asked defendant No. 2 to explore the

possibility of sale of the aforesaid property. Plaintiff No.1,

who was a family friend of the defendants, was apprised of

in this regard and he offered to purchase the property at the

market price. Defendant No. 1 agreed to sell his share of

the property to the plaintiffs and asked defendant No. 2 who

held a Power of Attorney from him, to execute the sale deed

on his behalf. Defendant No. 2, after informing defendant

No. 1 in this regard, sold the suit property to the plaintiffs

and executed sale deeds in their favour. The share of

defendant No. 1 in the sale consideration, amounting to Rs

8,62,500/- was sent to him by post and was accepted by

him.

3. It is further alleged that on 24th January, 1997,

plaintiff No. 1 was informed that defendant No. 1 along with

defendants 3 and 4 had forcibly removed the staff of

"Simran Creations" and locked the premises. On reaching

Delhi on 29th January, 1997, plaintiff No. 1 visited the suit

property and found anti-social elements sitting inside the

gate. The police was called by him and on seeing the police

personnel, those anti-social elements ran away, leaving one

security man on the spot, who was taken to the police

station. Defendants 1, 3 and 4 placed locks over the lock of

plaintiff No.1 in order to obstruct his ingress and egress and

also deployed anti-social elements outside the suit property.

4. In Suit No. 2226/2001, the plaintiffs have claimed

a sum of Rs 25 lac being the interest @ 12.5% per annum

from 26.01.1997 to 25.09.2001 on Rs 35 lac spent by them

on purchase of the suit property and carrying out its

renovation, etc., Rs 2 lac towards legal and professional fee

to protect their legal claim in respect of this property and Rs

2.5 lac towards travelling expenses for coming to Delhi from

Mumbai on various dates. They also claimed Rs 2.5 lac

towards damages for mental agony undergone by them,

thereby making a total sum of Rs 32 lac.

5. In her written statement, defendant No.2 Smt.

Kusum Anjali has alleged that in or around June, 1980, the

suit property was taken by her on rent from its then owner

Shri Amrik Singh Pasricha and it was being used by her for

her business being carried under various names. It is,

however, admitted that she along with defendant No.1, who

is her brother, purchased the aforesaid property from Shri

Amrik Singh Pasricha on 13.8.1987 vide documents viz.

agreement to sell, receipt, registered Will and power of

attorney. She has further stated that between August, 1987

and September, 1993 several firms, in which she as well as

defendant No.1 were involved, were operating from the suit

property. Differences arose between the partners of those

firms and the business operations being carried in the suit

property were stopped in September, 1993. A temporary

agreement was arrived at in October, 1993 wherein it was

agreed that she alone would utilize the premises and if she

decided to sell out, the share of defendant No. 1, in the sale

proceeds would be given to him. Pursuant to the aforesaid

arrangement defendant No.1 shifted his business from the

suit property and whole of it came in her exclusive

possession. The premises was let out by her to M/s P&P

Overseas between July and December, 1995 and came to be

vacated by the aforesaid tenant on or around 23.12.1995.

She then leased out the entire premises to plaintiff No. 1

between January and June, 1996. She has further alleged

that since municipal taxes were not paid, more than Rs.19

lac were being claimed by MCD towards arrears of taxes. In

June, 1995, an auction notice was issued by MCD for

auction of the suit property in order to recover the arrears of

property tax. Defendant No.1 expressed his inability to

contribute towards payment of property tax and asked her

to explore all possible avenues including sale of the

property. On 15.6.1996, she sold this property to the

plaintiffs, to the knowledge of defendant No.1.

The share of defendant No.1 in the sale consideration was

also sent to him by pay orders along with a letter dated

17.6.1996.

6. Defendant No.1, who is the main contesting

defendant, has alleged that the plaintiff No. 1 and defendant

No.2 were acting in collusion with each other so as to

deprive him of his rights in the suit property. It is alleged

that on purchase of the suit property from Shri Amrik Singh

Pasricha, defendants No. 1 & 2 were using it for business

activities of their business concerns viz. Humming Bird Pvt.

Ltd., Ladybird Clothing and International Merchandising. It

is also alleged that first, second and third floors of the suit

property were always in occupation of defendant No.1, who

had put his lock on the entrance of the aforesaid floors and

after closure of the business, it was mutually agreed that

defendant No.2 would utilize the basement and ground

floors for running the business of her firms whereas

defendant No.1 would utilize the first, second and third

floors. Defendant No.1 has denied the alleged tenancy

agreement in favour of plaintiff No. 1 Shri Ajit Singh Gill

and has claimed that the documents were manufactured

solely with a view to show possession of the plaintiffs in

respect of the entire property. It is further alleged that on

24.1.1997 defendant No.1 while visiting the suit property

noticed change in the locks and put his own lock at the

entrance door in addition to the replaced lock. He also

lodged a report with the police expressing apprehension of

his dispossession. It is also claimed that the alleged

transaction of sale between the plaintiffs and defendant

No.2 was only a paper transaction and there has been

transfer of funds between the plaintiffs and defendant No.2.

As regards the power of attorney alleged to have been

executed by him in favour of defendant No.2, the case of

defendant No.1 is that it is a forged and fabricated

document. As regards the deposit of Rs.8,62,500/- in his

account, defendant No.1 has claimed that he came to know

of the deposit only on 19.12.1996 and on the very same

date he reported the matter to the police informing it about

the aforesaid deposit. It is further alleged that defendant

No. 1 wrote to his bank seeking a clarification with respect

to these deposits. His bank was informed by Union Bank of

India that the drafts deposited in the account were issued

by their Napean Sea Branch, Bombay. When bank of

defendant No.1 enquired from Union Bank of India, Napean

Sea Branch vide letter dated 26.12.1996, it was informed

that the drafts were purchased by one Mr. Ajit Singh Gill.

7. Defendant No.1 has also filed a counter claim

seeking a decree for declaration that the sale deed dated

15.6.1996 executed by defendant No.2 on his behalf is

collusive, fraudulent, illegal and void.

8. The following issues were framed in CS(OS)

No.234/1997:

1. Whether four sale deeds dated 15 th June, 1996 relating to the suit property were validly executed by defendant No.2 in favour of the plaintiffs and defendant No.2 was duly authorized and competent to execute the same for and on behalf of defendant No.1? If not, its effect? - OPP

2. Whether the amount of Rs.8,62,500/- representing his share of sale consideration was deposited in the bank account of defendant No. 1 without his knowledge? If not, its effect? - OPD-1

3. Whether the suit property is properly valued for the purpose of court fee and jurisdiction? - OPP

4. Whether the plaintiffs are entitled to recover possession of first, second and third floors of the suit property in view of averments made in the plaint? OPP

5. Relief.

Counter Claim

1. Whether the defendant No. 1 is entitled to the relief of declaration as prayed for? If not, its effect? - OPD-1

The following issues were framed in CS(OS) No.

2226/2001:

1. Whether the plaintiff has no cause of action to maintain the present suit against the defendants?

2. Whether the present suit is liable to be stayed under Section 10 CPC in view of the pendency of the earlier suit bearing No. 234/1997?

3. Whether the plaintiff is entitled to any damages from the defendants and, if so, to what extent?

4. Whether the plaintiff is entitled to any interest and, if so, at what rate, for what amount and for which period?

5. Relief.

ISSUE NOS. 1, 2 & 4 in Suit No. 234/1997 and Issue No. 1 in the Counter Claim

9. The plaintiffs have filed the affidavit of plaintiff No.

1 Mr. Ajit Singh Gill by way of evidence and have also

produced three more witnesses. In his affidavit by way of

evidence, plaintiff No. 1 Mr. Ajit Singh has supported on

oath, the case set up in the plaint and has stated that the

entire suit property was taken by him on rent from

defendant No.2 in January, 1996 vide agreement dated

3.1.1996 Exh. P-95. He has stated that defendant No. 1

agreed to sell his share to him and informed defendant No.

2 that since he might not be readily available, she

(defendant No.2) should execute the sale deed on his behalf

as she also held power of attorney executed by him in her

favour and the suit property was accordingly sold to them.

He has further stated that on 24.1.1997 he was informed by

his local manager Mr. Harvinder Singh that defendant No.1

along with defendants No. 3 & 4 had forcibly removed their

staff and locked all the rooms of the building by putting his

new locks. The main entrance was also locked by him. Mr.

Harvinder put his lock over their lock. When he came to

Delhi on 29.1.1997 and visited the suit property, he found

bad elements sitting inside the gate and informed the police.

In the meantime defendants No. 1, 3 & 4 also reached there.

They also placed locks over the locks of the plaintiffs. The

matter was reported by him to the police on 1.2.1997.

10. PW-2 Mr. Sanjay Rawat is an official in the office of

Sub-Registrar who produced the sale deeds Exh. PW-2/1 to

PW-2/4. PW-3 is an official from State Bank of India, Lajpat

Nagar, who has produced the copy of Account Opening

Form in respect of account of the plaintiff No. 1 with SBI,

Lajpat Nagar and has also produced the copy of the

statement of his bank account. PW-4, an official from MCD,

has produced the copies of demand and collection registers

for the years 1994-97, 2000-03 and 2003-04.

11. In her affidavit by way of evidence, defendant No.2

- Ms.Kusum Anjali has stated that the suit property was

taken on rent by her from Shri Amrik Singh Pasricha in

June, 1980 and was being used by her for her business

purposes, till the time it was purchased on 13.08.1989.

She has further stated that after purchase of the suit

property, she as well as defendant No.1 were operating from

these premises and were carrying business under the

names of M/s. Jordan Fashions, M/s. Creative M/s.

Fashions and M/s. Humming Bird Private Limited, M/s.

International Merchandising and Ladybird Clothing. She

has also stated that the business operations were stopped

in September, 1993 as disputes arose between the partners

of the aforesaid firms. According to her, a temporary

arrangement was arrived at between the two groups wherein

it was agreed that she alone would utilize the suit premises

and if she decided to sell it, the share of defendant No.1 in

the sale proceeds would be given to him. Pursuant to the

aforesaid arrangement, defendant No.1 shifted his business

to another premises and possession of the entire suit

premises thereafter remained with her.

She has claimed that the suit premises was let out

by her to M/s P&P Overseas vide agreement dated 1 st July,

1995. In or around 23rd December, 1995, M/s P&P Overseas

vacated the premises and it was thereafter let out by her to

plaintiff No. 1 between January, 1996 and June, 1996. She

has further stated that since arrears of tax were not paid to

MCD, auction notice was issued by it. When she discussed

the matter with defendant No. 1, it was decided to sell the

suit property and accordingly this property was sold by

defendant No.2 on 15th June, 1996 with the knowledge and

consent of defendant No.1. She has alleged that the share

of defendant No. 1 in the sale proceeds was sent to him by

way of pay orders along with her letter dated 17th June,

1996 Ex.D-2/62. She has further stated that the sale deed

in respect of the suit property was executed in Mumbai as

plaintiff No. 2, who is the wife of plaintiff No. 1, was a

serious heart patient and was advised not to travel.

12. D2W2m Shri Hominder Bhardwaj is an attesting

witness to the power of attorney dated 16.11.1987

purporting to be executed by Shri Arvind Khosla in favour of

defendant No. 2 Ms. Kusum Anjali. He has stated that the

aforesaid power of attorney was executed and signed by

defendant No. 1 in his presence, and in the presence of

another person Ms. Suman Sehgal. D2W3 Mr. Ujjwal

Kumar Mishra is Deputy Manager of State Bank of India,

Lajpat Nagar who has produced a copy of the letter written

by SBI, Lajpat Nagar, New Delhi to M/s. Ladybird Clothing

and copies of statement of account in respect of M/s.

Ladybird Clothing, M/s. International Merchandising, M/s.

Humming Birds Pvt. Ltd. and defendant No. 2 Ms. Kusum

Anjali.

13. In his affidavit by way of evidence defendant No. 1,

Shri Arvind Khosla has stated that suit property was being

used by him and defendant No. 2 for the activities of their

family business. He has further stated that in September,

1993 disputes arose between him and defendant No. 2 and

it was agreed that the basement and ground floor would be

used and occupied by defendant No. 2 whereas he would

use and occupy first, second and third floor portions. They

accordingly locked their respective portions of the suit

property whereas the main entrance was locked with a

common lock. He has also stated that plaintiff No. 1 had

opened two accounts in January, 1996 giving the residential

address of defendant No. 2 Smt. Kusum Anjali as his

business address and agreement dated 3.1.1996 was

created by him in connivance with defendant No.2.

According to him, plaintiff No. 1 was never inducted as a

tenant in any portion of the suit property. He has claimed

that the power of attorney dated 16.11.1987 purporting to

be executed by him is a forged and fabricated document.

He has further stated that on 18.12.1996 his manager Mr.

R.B.Unni Krishnan informed him about deposit of Rs.

8,62,500/- in his account on 30.8.1996. He thereupon

visited the bank on the next day and made enquiry in this

regard. He was informed that 04 cheques/Demand Drafts

of Union Bank of India, Napean Sea Branch were deposited

in his account on 29.8.1996. Assuming that this could be

some mistake/error, he submitted an application requesting

the bank to rectify the error and also lodged a complaint

with the police, seeking necessary legal action. He has

further stated that when he visited the suit property on

24.1.1997 he found that the common lock on the main

entrance had been replaced by another lock. He therefore

put another lock on the main entrance and also informed

the police in this regard. As regards the sale deeds dated

15.6.1996, he has claimed that they are sham and

fraudulent transactions. He has also stated that as against

one cheque of Rs.2,17,500/- credited to her account on

23.7.1996, defendant No. 2 transferred a sum of Rs.2 lac to

the account of the plaintiff No. 1 on 25.7.1996. As against

the remaining three cheques credited in her account on

25.9.1996, she transferred Rs.4 lac on 4.10.1996 and Rs.3

lac on 5.10.1996 to the account of the plaintiff No.1. He

has also claimed that the prevalent market price of suit

property was more than Rs.1,20,00,000/- at the time of

alleged sale.

14. Vide order dated 07.02.1997, Shri B.L.Wali,

Advocate, was appointed as Local Commissioner to find out

as to who was in possession of the suit property and whose

articles were lying therein. When he reached the suit

property, the main gate was not found locked, though it was

latched from inside. The Local Commissioner prepared

inventory of the articles found in room No.1 which was

stated to be the reception and room No.2 which was next to

the reception. He could not open rooms No.3 & 4 since keys

of one lock each put on those rooms was not available with

the parties. Out of the four locks found on room No.3, three

locks were opened by the plaintiffs, whereas the fourth lock

could not be opened. The locks opened from the keys

provided by the plaintiffs included the lock permanently

fixed on the main door of the room (night latch). Three

locks were found on room No.4 out of which two including

night latch permanently fixed on the main door, was opened

by the plaintiffs. The third lock, however, could not be

opened. A new lock was thereafter put by the Local

Commissioner on the main gate of the premises. He also

took photographs of the site and submitted them along with

his report.

The Local Commissioner again visited the suit

property in compliance of the order passed by this Court on

05.05.1997. The locks which had been put on rooms No.3

& 4 and which could not be opened on 08.02.1997, were

broken in the presence of the parties. One lock was

thereafter opened by defendant No.1 with the help of a key.

The Local Commissioner prepared an inventory of the

articles lying in room No.3 & 4. The Local Commissioner

found that the basement of the suit property comprised of

six rooms besides one generator room and a toilet. Locks of

room A & B of the basement were opened by an employee of

„Simran Creations‟. No locks were found on rooms C & D.

The lock of the first floor leading to room A was opened by

defendant No.1. The lock of the second floor was also

opened by defendant No.1. The lock of the room on the

terrace floor, however, was opened by an employee of the

plaintiff.

15. The case of the plaintiffs and defendant No. 2 is

that the whole of property No. 324, Sant Nagar, East of

Kailash, New Delhi was let out to defendant No. 1 in

January, 1996 and this is also the case of defendant No. 2

that M/s P&P Overseas was the tenant in respect of the

whole of this property before it was vacated by them on 23rd

December, 1995 and it was let out to plaintiff No. 1.

Admittedly, the suit property was jointly owned by

defendants No. 1 and 2, who purchased it from Shri Amrik

Singh Pasricha in November, 1987. This is not the case

either of the plaintiffs or of defendant No. 2 that the joint

ownership of the suit property was not in the knowledge of

plaintiff No.1, who even otherwise, claims to be a family

friend of both the defendants and, therefore, must be

knowing that the suit property is jointly owned by them.

Since the suit property was jointly owned by the defendants,

it could have been let out only by both of them or by one of

them with the consent/permission of the other. A jointly

owned property cannot be let out by one of the co-owners,

without permission/consent of the other co-owner and if

this is done, the tenancy created by one of the co-owners

would not bind the other co-owner. This is not the case of

defendant No. 2 that the suit property was jointly let out by

her and defendant No. 1 to plaintiff No. 1. This is also not

her case that she had let out the property to plaintiff No. 1

with the permission/consent of defendant No. 1. In her

cross-examination, defendant No.2 has admitted that

defendant No.1 never authorized her to induct plaintiff No.1

as a tenant to the suit property. Defendant No. 2 Kusum

Anjali when asked as to on whose behalf she had inducted

plaintiff No. 1 as tenant in the suit property, stated that she

had inducted him as a tenant since she held Power of

Attorney on behalf of Shri Amrik Singh Pasricha. When

asked as to whether the plaintiff No. 1 was inducted as a

tenant on behalf of defendant No. 1 as well, she stated that

there was no question of plaintiff No. 1, being inducted as

tenant on behalf of defendant No. 1 as she was holding

Power of Attorney on behalf of Shri Amrik Singh Pasricha to

rent out the property. Though in the later part of her

statement, she stated that she has apprised defendant No. 1

about it sometime in the first week of January, 1996, she

did not claim that the tenancy was created with the prior

approval/consent of defendant No. 1. In any case, there is

no evidence of defendant No. 1 having consented to plaintiff

No. 1 being inducted as a tenant in the suit property. No

rent is alleged to have been paid by plaintiff No. 1 to

defendant No. 1. The rent receipts filed by the plaintiffs

purport to have been executed only by defendant No. 2, Ms.

Kusum Anjali.

This is also not the case of defendant No. 2 that

she had inducted plaintiff No. 1 as a tenant in exercise of

the authority given to her by defendant No. 1 vide Power of

Attorney dated 18th November, 1987 (Ex. PW-1/X1). She

claims to have acted pursuant to the Power of Attorney

executed by the previous owner Shri Amrik Singh Pasricha

in her favour. Since the suit property had already been sold

by Shri Amrik Singh Pasricha to defendants way back on

13th August 1987, defendant No. 2 had no right in law to let

it out to plaintiff No. 1, on the strength of the Power of

Attorney executed by the previous owner Shri Amrik Singh

Pasricha in her favour. A perusal of the rent deed,

purporting to be executed by defendant No. 2 in favour of

plaintiff No. 1 also indicates that the alleged letting out was

only by defendant No. 2 and not on behalf of both the

defendants. Had plaintiff No. 1 taken the suit property on

rent from both the defendants, he would have paid rent to

both of them and not only to defendant No. 2 Kusum Anjali.

This is yet another indicator that defendant No. 1 was not a

party to the tenancy, alleged to have been created in favour

16. There is no evidence of defendant No. 2, being in

exclusive possession of the suit property under an

arrangement with defendant No. 1, at the time tenancy is

alleged to have been created in favour of plaintiff No. 1. It is

an admitted case that defendants No. 1 and 2 were carrying

business in partnership under various business names

such as M/s. Jordan Fashions, M/s. Creative Fashions and

M/s. Humming Bird Private Limited, M/s. International

Merchandising and M/s. Ladybird Clothing. This is also an

admitted case that disputes and differences arose between

defendants No. 1 and 2 in the year 1993, consequent to

which business operations in the suit premises were

stopped. The case of defendant No. 2 is that in or around

1993, a temporary arrangement was arrived at between two

groups and it was agreed that she alone would utilize the

premises. The case of defendant No. 1, on the other hand, is

that as per a mutual agreement between him and defendant

No. 2, it was agreed that he would occupy the basement and

ground floor, whereas, she would occupy the first, second

and third floor of the suit property. There is no documentary

or independent evidence either of the arrangement, claimed

by defendant No. 2 or of the arrangement claimed by

defendant No. 1. Even otherwise, as far as the arrangement

pleaded by defendant No. 2 is concerned, that appears to be

quite improbable and unnatural. Since the suit property

was jointly owned by defendants No. 1 and 2 in equal

shares and the relations between them had become strained

to such an extent that joint business which they were

carrying had to be stopped, there could have been no reason

for defendant No. 1 to agree to defendant No. 2, coming into

exclusive possession of the whole of the suit property. No

co-owner is likely to enter into such one sided arrangement

and this is more so when the relations between the co-

owners were far from cordial. Therefore, it is difficult to

accept that defendant No. 2 was in exclusive possession of

the whole of the suit property in January, 1996, under an

arrangement with defendant No. 2 and, therefore, she could

not have validly transferred the possession of the whole of

the suit property to plaintiff No. 1. I, therefore, have no

hesitation in holding that the alleged tenancy in favour of

plaintiff No. 1 was not created with the consent of defendant

No. 1 and, thus, is not binding on him.

17. There are umpteen circumstances which indicate

that there was no bona fide agreement of tenancy created

between defendant No. 1 and plaintiff No. 1. As per clause

10 of the Tenancy Agreement dated 3rd January, 1996,

defendant No. 1 paid an advance of Rs 36,000/- and a

security deposit equivalent to six months‟ rental. The

security deposit was to be returned on determination of the

tenancy after adjustment of arrears, if any. In his cross-

examination, plaintiff No. 1 stated that he paid Rs 72,000/-

as security by way of a cheque in January, 1996. However,

there is no documentary proof of any such payment having

been made by cheque. According to plaintiff No. 1, the

security deposit was subsequently refunded to him by way

of a business adjustment as he had purchased some goods

from defendant No. 2 and Rs 72,000/ was adjusted.

However, in their replication, the plaintiffs have

emphatically claimed that they had no business dealings

with defendant No. 2. In fact, in his cross-examination

dated March 28, 2008, plaintiff No. 1 was unable to recollect

any monetary transaction with defendant No. 2 other than

the sale of the suit property. It has also been admitted by

plaintiff No. 1 that he never tendered any rent to defendant

No. 1 at any point of time. No reason has been given by

plaintiff No. 1 for not paying or even tendering half of either

the security deposit or the rent to defendant No. 1, despite

his being a co-owner of the suit property. In his cross-

examination, plaintiff No. 1 has admitted that he had

opened two bank accounts at the residential address of

defendant No.2. These bank accounts, according to plaintiff

No. 1, were opened in January, 1996. These accounts were

introduced by defendant No. 2, as admitted in her cross-

examination. Plaintiff No. 1 has not given the date of

opening the bank accounts at the residential address of

defendant No. 2. If the suit property had been taken on rent

on 03rd January, 1996, as is claimed by the plaintiffs, there

could be no occasion for him to give the residential address

of defendant No. 2 while opening the bank accounts, unless

the accounts were opened on 1st or 2nd January, 1996 and

the opening of the accounts was so urgent that the plaintiff

No. 1 could not have waited till 03rd January, 1996 so as to

give correct address of the account holder to the bank.

Ordinarily, the account of a business firm is not opened at

the residential address of an outsider when the firm has

never carried business at that address. If the tenancy was

created with effect from 03rd January, 1996, the

negotiations must have been taken place a few days before

that date and, therefore, plaintiff No. 1 would be knowing

that he was going to take the whole of the suit property on

rent and in that case, he would have liked to defer the

opening of the bank account till 03rd January instead of

opening it on 1st or 2nd January so that he could give correct

address of the firm to the bank. This is yet another

circumstance which shows that no bona fide tenancy was

created by defendant No.2 in favour of plaintiff No. 1. Ex. P-

36 and P-42 are the affidavits sworn by defendant No. 2 on

29th October, 1996. In para 1 of affidavit, she specifically

stated that she was lawful occupant of Property No. 324,

Sant Nagar and was having a domestic connection in her

name. She requested DESU to sanction domestic load on 1

KW and domestic power load of 5 KW for the purpose of

cooling and heating and undertook that electricity supply

will be used for the purpose for which it had been

sanctioned and not for manufacturing purpose. If defendant

No.2 had let out the whole of the suit property to plaintiff

No. 1 on 3rd January, 1996, for commercial purpose, there

could be no question of her stating, on oath, in October,

1996 that she was a lawful occupant of the suit property

and seeking enhancement of the load for residential

purpose. This circumstance also points out that no bona

fide tenancy was created by defendant No. 2 in favour of

plaintiff No. 1.

18. The case of the plaintiffs and defendant No. 2 is

that the whole of the suit property was let out to plaintiff

No. 1 on 03rd January, 1996 and, thereafter sold to the

plaintiffs in January, 1996. This is not the case either of the

plaintiffs or of defendant No. 2 that only a part of the suit

property was let out to plaintiff No. 1 and a part was

retained by defendant No. 2 with her. When the Local

Commissioner carried out the inspection on 18 th May, 1997,

in the presence of the parties, he found voluminous record

of the joint firms of defendants No. 1 and 2 in the premises.

These were:

i. records of Humming Bird, International Merchandising Provident Fund File (11 in number) from 1985 to 1993.

ii. Records of Jordan Fashion (Sundry files) of Ladybird Clothing etc.

iii. Export samples, handicraft wooden (which were lying in a drawer and whose lock was opened/closed by the employee of the plaintiffs Mr.Tulsi.

iv. Nine registers of Creative Fashions from 1984 to 1993 regarding salary/attendance register.

v. Five registers form the year 1989 to 1993 pertaining

to International Merchandising.

vi. Twelve registers of Hamingbird Pvt. Ltd. from the year 1982 to 1993.

vii. Seven registers of Jordan Fashions from the year 1985 to 1993.

viii. Records of Hamingbird International Merchandising Provident Fund File (11 in number) from 1985 to 1993.

ix. Records of Jordan Fashion (Sundry files) of Ladybird Clothing Etc.

x. Nine registers of Creative Fashions from 1984 to 1993 regarding salary/attendance register.

xi. Five registers from the year 1989 to 1993 pertaining to International Merchandising.

xii. Twelve registers of Hamingbird Pvt. Ltd. from the year 1982 to 1993.

xiii. Seven registers of Jordan Fashions from the year 1985 to 1993.

It would be appropriate to note here that according

to defendant No.2, the whole of the suit property had been

let out to M/s P&P Overseas before it was then let out to

plaintiff No. 1. Defendant No.2 has not examined anyone

from P&P Overseas to prove that the suit premises had

been let out by her to them and was vacated by them in

December, 1995. Had the whole of the suit property been let

out either to M/s P&P Overseas or to plaintiff No. 1, the

voluminous record of the joint firms of defendants No. 1 and

2, would not have been found lying there at the time of the

inspection by the Local Commissioner. This is one more

circumstance which shows that the plea taken by the

plaintiffs and defendant No. 2 in this is regard is not true.

19. Since plaintiff No.1 knew it very well that the suit

property was jointly owned by defendants No. 1 and 2, he

would have negotiated with both of them and not only with

defendant No. 2, if he was to take the suit property on rent.

Since plaintiff No. 1 claims to be a family friend of

defendants, there could have been no difficulty in his

speaking to defendant No. 1 in this regard before taking the

property on rent. In fact, the stand taken by plaintiff No. 1

in his cross-examination that defendant No. l did not have

the authority to give the suit premises on rent as only

defendant No. 2 had the General Power of Attorney. This

stand taken by plaintiff No. 1 is wholly untenable since the

property had been purchased by the defendants way back in

August, 1987 and, in fact, plaintiff No. 1 expressly admitted

in his cross-examination dated 10th October, 2007 that after

13th August, 1987, Shri Amrik Singh Pasricha did not have

any right to give the premises on rent or to sell the same. If

as per the understanding of plaintiff No. 1, Shri Amrik

Singh Pasricha did not have any right to let out the suit

property after 13th August, 1987, he could not have acted on

the assumption that his attorney defendant No.2 Kusum

Anjali had the authority to let it out without permission of

defendant No. 1, who was the other co-owner of the

property.

20. The next question which comes up for

consideration is as to whether the transaction between the

plaintiffs and defendant No. 2, to the extent it pertains to

the sale of the share of defendant No. 1, was a genuine and

bona fide transaction or the sale deed to that extent was a

sham and fraudulent document having been executed by

defendant No. 2 in connivance with the plaintiffs with a view

to deprive defendant No. 1 of his share in the suit property.

21. The sale deeds in favour of the plaintiffs have been

executed by defendant No.2 alone and defendant No.1 is not

a party to them. Defendant No.2 has executed the sale

deeds on her behalf as also in her capacity as the attorney

of defendant No.1. The case of the plaintiffs and defendant

No.2 is that while executing the sale deeds on behalf of

defendant No.1, defendant No.2 was acting in exercise of the

authority given to her by defendant No.1 vide Power of

Attorney dated 18.11.1987 (Ex. PW-1/X-1). The Power of

Attorney, which has been denied by defendant No.1, is

rather short and cryptic and reads as under:-

"I, Arvind Khosla herby through this Power of Attorney authorize my sister Kusum Anjali to conduct all real estate transaction on my behalf. Hence, she is authorized to buy and sell and sign papers on my behalf, should I not be present."

It is evident from a bare perusal of this document

that defendant No.2 could have bought and sold real estate

and signed papers on behalf defendant No.1, only in his

absence. If defendant No.1 was available for selling his

property and/or executing the documents pertaining to the

transaction entered into by him, defendant No.2 could not

have acted on his behalf. This is not the case either of the

plaintiffs or of defendant No.2 nor have they led any

evidence to prove that defendant No.1 was not available

when the plaintiffs entered into the transaction of sale of

the suit property. If defendant No.1 was available and,

therefore, could himself have entered into a transaction to

sell the suit property, defendant No.2 was not competent to

sell his share in the suit property to the plaintiffs. In her

cross-examination, defendant No.2 has admitted that it was

never agreed between her and defendant No.2 that she

would be entitled to sell the suit property on her own.

22. In Azam Khao vs. S.Sattar, AIR 1978 Andhra

Pradesh, 442, the Power of Attorney empowered the agent to

do acts and carry on his money lending business and to do

all other acts in that behalf in absence of plaintiff from

India. It was held that the power given to the agent stood

impliedly revoked because of the fact that it was executed

only when the plaintiff returned to India. The same

principle applies to the present case and, therefore,

defendant No.2 had no authority either to agree to sell the

share of defendant No.1 or to execute sale deed on his

behalf, since he was very much available at the time she

claims to have negotiated the deal with the plaintiffs as well

as at the time the sale deeds were executed at Mumbai.

Similarly, defendant No.2 was not competent to execute the

sale deeds on behalf of defendant No.1 in case he was

available to execute the document.

23. The sale deeds have been executed and got

registered at Mumbai though the suit property is situated in

Delhi. The is not the case of any party that defendant No.1

was out of the country or even out of the town when the

sale deeds were executed at Mumbai. There is no credible

evidence to prove that defendant No.1 was not available for

going to Bombay to execute the sale deeds. This is not the

case of defendant No.2 that she had requested defendant

No.1 to accompany her to Bombay to execute the sale deeds

in favour of the plaintiffs.

24. In his cross-examination, plaintiff No.1 stated that

he had asked defendants No.1 & 2 to come to Bombay for

registration of sale deed but defendant No.1 told him that

since he has executed a Power of Attorney in favour of

defendant No.2 and since Shri Amrik Singh Pasricha also

had executed a Power of Attorney in her favour, he need not

come to Bombay for this purpose. However, when

defendant No.1 was cross-examined, no such suggestion

was given to him either by the plaintiffs or by defendant

No.2. In fact, when plaintiff No.1 was asked as to whether

he was suggesting that availability of defendant No.1 to visit

Bombay in June 1996 was not an issue, the witness

answered in the affirmative.

Since the plaintiffs and defendant No.2 have failed

to prove that defendant No.1 was not available for

negotiating with the plaintiffs for the sale of his share in the

suit property nor have they been able to prove that he was

not available for execution of the sale deeds, defendant No.2

was not competent in law to execute the sale deed on his

behalf and consequently the sale deeds executed by her are

not binding on defendant No.1 and do not affect his right,

title and interest in the suit property.

25. As noted earlier, it was very well known to plaintiff

No. 1 that the suit property was jointly owned by the

defendants. It is also an admitted case that disputes and

differences had arisen between the defendants way back in

the year 1993 to such an extent that they had stopped the

business which they were jointly carrying in different

names. Even the notice with respect to demand and house

tax by defendant No. 2 to defendant No. 1, was sent by post

despite his being the real brother of defendant No. 2 and

being a resident of Sector 15A, Noida, which is a sector,

adjoining Delhi-U.P. border. Despite the suit property being

jointly owned by the defendants and the relations between

them being far from cordial, there is no evidence of any

negotiations between the plaintiffs and defendant No. 1 with

respect to the sale of the suit property. This is not the case

of the plaintiffs that they had negotiated with defendant No.

1 for purchase of the suit property. This is also not their

case that there was a joint meeting between them and the

defendants, wherein negotiations took place for the sale of

the suit property to them. This is also not the case of

defendant No. 2 that she had informed defendant No. 1 that

she was selling the suit property to the plaintiffs total sale

for consideration of Rs 17,25,000/-. In the normal course

of human conduct, if a property is jointly owned by two

persons, the purchaser would negotiate with both of them

and not only with one of them. This is more so, when the

relations between the sellers are not cordial. If defendant

No. 1 was to sell his share in the suit property, he would

have negotiated directly with the plaintiffs, particularly for

the purpose of fixing the sale consideration and the

schedule of payment. It is difficult to believe that defendant

No. 1 authorized defendant No. 2 to sell his share in the

suit property, without even ascertaining the price at which

the property was to be sold. If he were to sell his share in

the suit property, defendant No. 1 would have ascertained

the prevailing market value of the property from property

dealers or some other relevant source before entering into

any sale transaction, instead of just asking defendant No. 2

to sell his share as well, without taking trouble even to

ascertain the price at which the property was to be sold and

verifying whether that price reflected true market value of

the property or not. The sale of an immovable property

being a very important transaction and the stakes in such

transactions being quit high, it is difficult to accept that

defendant No. 1 had given a blanket authority to defendant

No. 2 to sell his share in the suit property, without

ascertaining, who the buyer was, at what price the property

was to be sold and what market value of the property at

that time was.

26. The case of the plaintiffs and defendant No. 2 is

that the share of defendant No. 1 in the sale consideration

was paid to him by way of four pay orders/bank drafts,

which were delivered to defendant No. 2, who sent them to

defendant No. 1 by registered post, whereas the share of

defendant No. 2 in the sale proceeds were given to her by

way of cheques. No reason has been given by the plaintiffs

for not delivering the pay orders directly to defendant No. 1,

instead of handing them over to defendant No. 2. This

becomes important as the relations between the defendants

were not at all cordial and this is the case of the plaintiffs as

well as defendant No. 2 that defendant No. 1 was not even

ready to contribute his share in the arrears of property tax

which were payable to MCD. This is a circumstance which

indicates that the sale transaction took place at the back of

defendant No. 1 and without his consent or knowledge.

27. The case of defendant No. 1 is that the pay orders

in the name of defendant No. 1 were sent to him by

registered post. No reason has been given by defendant No.

2 for not delivering the pay orders directly to defendant No.

1, instead of sending them by post. In the ordinary course

of human conduct, she would have personally delivered the

pay orders to defendant No. 1 if she had sold the property

with his consent and would not have taken the risk of the

pay orders getting lost in transit when sent by post. This is

one more circumstance which indicates that the sale

consideration was not with the consent or knowledge of

defendant No. 1.

28. Defendant No. 2 has filed the copy of a letter,

alleged to have been written by her to defendant No. 1 on

17th June, 1996 Pay Orders are alleged to have been

enclosed to this letter. Defendant No. 2 has also filed the

postal receipt, whereby this letter is alleged to have been

sent to defendant No. 1. However, she has not produced

the person who delivered the letter to the post office for

onward transmission to defendant No. 1 and admittedly she

herself did not deliver the letter to the post office. The postal

receipt does not bear the complete address of defendant No.

1, only the name Arvind Khosla and Noida having been

written on the receipt. Defendant No. 1 has stated, on oath,

that he never received either this letter or the pay orders.

Considering the fact that the postal receipt does not bear

either the house number or the sector number of Noida,

where defendant No. 1 was residing and defendant No. 2

has not produced the person who delivered the letter to the

post office, I am not inclined to draw the statutory

presumption of service of this letter on defendant No. 1.

The statutory presumption would have been possible only if

full address of defendant No. 1 was written on the postal

receipt.

29. A perusal of the statement of account in which

these pay orders were deposited would show that the pay

orders were deposited in the account of defendant No. 1 on

30th August, 1996. Had the suit property been sold with

the consent or knowledge of defendant No. 1, there could

have been no reason for him to keep the pay orders with

him for more than two months, before depositing them in

the bank. Defendant No. 1 had nothing to gain by keeping

the pay orders of Rs 8,62,500/- with him for more than two

months. He only would have incurred loss of interest for

more than two months by delaying the deposit of these pay

orders in his account. The alleged delay between despatch

of these pay orders and their deposit in the bank account of

defendant No. 1 indicates that defendant No. 1 was, in fact,

not aware of the deposit and someone surreptitiously

deposited these pay orders in his account. Another

circumstance, which indicates that defendant No. 1 was not

aware of deposit of these pay orders, is the cash deposit of

Rs 3,000/-made by him in that account on 10 th October,

1996. Had defendant No. 1 himself deposited the pay

orders of Rs 8,62,500/- on 30th August, 1996, there would

have been no occasion for him to deposit Rs 3,000/- in case

in the same account on 10th October, 1996. This is another

circumstance which indicates that the sale transaction was

not in the knowledge of defendant No. 1 and the pay orders

were not deposited by him.

30. Ex.D-1W1/2, is the letter, written by defendant

No. 1 to State Bank of India, Ring Road, Lajpat Nagar,

informing him that on 18th December, 1996, that he had

sent his accountant to the bank to confirm the credit of

draft of Rs 1,36,350/-and his accountant informed him that

besides the amount of Rs 1,36,350/-, there was another

heavy credit in his account. He further informed the Bank

Manager that on enquiry from the bank, he was surprised

to learn that on 30th August, 1996, four cheques of Union

Bank of India, drawn on Napean Sea RoadBranch, Mumbai

for a sum of Rs 8,62,500/-, had been credited to his

account. He further stated that these drafts/cheques were

not deposited by him or under his instructions and there

was some apparent mistake/error which the bank should

rectify. He also lodged a complaint with SHO, Police Station

Lajpat Nagar on the same day, informing him about the

aforesaid deposit in his account and requesting him to

register a case, investigate the matter and take appropriate

legal action. The conduct of defendant No. 1 in writing to

the bank as well as to the police on 19th December, 1996 is

yet another proof that neither the sale transaction nor the

deposit of the pay orders was in his knowledge.

31. As noted earlier, the share of defendant No.2 in the

sale consideration is stated to have been paid to her by four

cheques at the time of registration of the sale deed on 15 th

June, 1996. In her cross-examination, defendant No. 2 has

admitted that she deposited the first cheque in her account

on 23rd July, 1996 and the remaining three cheques were

negotiated by her on 25th September, 1996. There is no

plausible explanation for defendant No. 2, retaining the

cheques with her and thereby, incurring loss of interest

which she would have earned by depositing the cheques

immediately on receiving them from the plaintiffs. In her

cross-examination, defendant No. 2 stated that the cheques

were withheld by her at the instance of the plaintiff No.1.

She claimed that the cheques were withheld as she had

committed to plaintiff No.1 that she would not encash them

till all the problems of MCD were sorted. Plaintiff No. 1, on

the other hand, has denied that the presentation of these

cheques was deferred by defendant No. 2 on his request.

The case of the plaintiffs is that the dues of MCD were to be

paid by them in addition to the sale consideration of Rs

17,25,000/- which they paid to the defendants. If that be

so, there could have been no reason for defendant No. 2 to

defer the deposit of cheques till the issue of property tax

with MCD was finally settled. The case of defendant No. 1

is that the plaintiffs did not have enough credit balance in

their account when these cheques were issued. No evidence

has been led by the plaintiffs to prove that they had

sufficient balance in their account when they issued these

cheques to defendant No. 2. No bank statement had been

filed by them. Hence, the plea taken by defendant No. 1 in

this regard cannot be said to be altogether unfounded.

32. There is one withdrawal entry of Rs 4,00,000/-

dated 04th October, 1996 and one withdrawal entry of Rs 2

lakh dated 05th October, 1996 in the account of defendant

No. 2. In her cross-examination, defendant No. 2 first

expressed ignorance when asked as to whether these

payments pertained to plaintiff No. 1, but later admitted

that these payments were made by her to plaintiff No. 1.

The case of defendant No. 2 was that she had been receiving

money from the plaintiffs for payment of property tax and it

was that amount which was repaid by her. She claimed that

she received 12 lakh on 01st April, 1996, Rs 3 lakh on 13th

April, 1996 and Rs 5,50,000/- on 20th November, 1996 and

Rs 8,40,000/- on 03rd May, 1997 from the plaintiff in MCD

account. On the other hand, the plea taken by the plaintiffs

with respect to these transactions is that those were

business transactions between Simran Creations

proprietorship concern of plaintiff No. 1 and Jordan

Fashions proprietorship concern of defendant No. 2. Thus,

defendant No. 2 claims that these transactions represent

receipt of amount from the plaintiffs against MCD dues and

their repayment, whereas according to the plaintiffs, these

entries reflect the business transactions between plaintiff

No. 1 and defendant No. 2. It would also be pertinent to

note here that when he came in the witness box, plaintiff

No. 1 stated that he did not remember whether he had any

monetary transaction other than the sale transaction with

defendant No. 2. I fail to appreciate why the plaintiffs would

make payment of Rs 15 lakh to defendant No. 2 in April,

1996 when they purchased the suit property only on 15 th

June, 1996. This is nowhere the case of the plaintiffs that

they had made advance payment to defendant No. 2 in

property tax account. Neither any such plea has been

taken either by the plaintiffs or by defendant No. 2 nor has

plaintiff No. 1 stated so during his examination in the

Court. I also fail to appreciate why the plaintiffs would

make payment of Rs 5,50,000/- to defendant No. 2 on 20 th

November, 1996 and 8,40,000/- on 03rd May, 1997 if they

were to pay the dues of property to MCD. More importantly

in her cross-examination, defendant No. 2 stated that the

aforesaid amount of Rs 20 lakh which she received from the

plaintiffs was repaid by her by paying Rs 2 lakh on 19 th

July, 1996, 3 lakh on 03rd October, 1996, 4 lakh on 04 th

October, 1996, 50,000/- on 08th October, 1996, 50,000/-

on 1st November, 1996, 5 lakh on 05th May, 1997 and

3,40,000/- on 06th May, 1997. Again, I fail to appreciate

why these amounts were repaid by defendant No. 2 to the

plaintiff if they were made for payment to MCD. If the

payment to MCD was to be paid directly by the plaintiffs,

there could be no occasion for them to transfer Rs 20 lakh

to defendant No. 2 in the first instance. If the payment to

MCD was to be made by defendant No. 2, there would be no

occasion for her to refund the amount which she received

from the plaintiffs. Another important aspect in this regard

is that the dues of MCD were settled for Rs 7,67,188/-, an

amount far below the amount of Rs 20 lakh, alleged to have

been received by defendant No. 2 from the plaintiffs and

returned to them at a later date.

33. It is an admitted case that the original documents,

pertaining to the suit property, except one Power of

Attorney, were throughout in possession of defendant No. 1

and were never given by him to the plaintiffs. Ordinarily, no

prudent buyer would purchase the immovable property,

without taking the previous document of title from the

seller. There is absolutely no explanation for the plaintiffs

not obtaining the original documents of the suit property

from defendant No. 1 on or before registration of the sale

deeds in their favour. In fact, even after registration of the

sale deed in their favour, the plaintiffs never wrote to

defendant No. 1, asking him to deliver the original title

documents to them. Admittedly, no sale deed in favour of

the defendants has been executed by the previous owner

Shri Amrik Singh Pasricha. Therefore, the previous

documents of title were very important to the plaintiffs and

in the normal course human conduct they would not have

entered into a transaction for purchase of the property,

without first taking the documents of title from defendant

No. 1. The documents of title, which were in possession of

defendant No. 1, were very crucial evidence of the sale

transaction by the previous owner Shri Amrik Singh

Pasricha in favour of the defendants and, therefore, had the

plaintiffs purchased the suit property with the consent and

knowledge of defendant No. 1, they would definitely have

insisted on taking them from him on or before completion of

the transaction. This, to my mind, is a very important

circumstance which clearly shows that the share of

defendant No. 1 in the suit property was not sold with his

consent or knowledge.

34. The suit property is situated in Delhi and

normally, the sale deed should have been registered in

Delhi. The case of the plaintiff is that since plaintiff No. 2,

who is the wife of plaintiff No. 1 was not well, the sale deed

was got registered at Mumbai. However, no evidence has

been led by the plaintiffs to prove that plaintiff No. 2 was

sick on or around the date when the sale deed was

registered at Mumbai. A perusal of the sale deed in her

favour would show that plaintiff No. 2 was present before

the Sub-Registrar at the time of registration of the sale

deed. Had she not been well, she would not attended the

office of Sub-Registrar and would have authorized either

plaintiff No. 1 or some other person to get the sale deed

registered on her behalf. Moreover, if plaintiff No. 2 was not

well, she could easily have authorized either her husband

plaintiff No. 1 Shri Ajit Singh Gill or her sons, who are

plaintiffs No. 3 and 4 in the suit to get the sale deed

registered on her behalf before the Sub-Registrar at Delhi.

In these circumstances, the registration of the sale deeds at

Mumbai is clearly a suspicious circumstance and gives an

impression that the transaction between defendant No. 2

and the plaintiffs being fraudulent, as far as the sale of the

share of defendant No. 2 in the suit property is concerned,

they wanted to conceal it from him and that is why they got

the sale deed registered at Mumbai, instead of getting it

registered in Delhi in the normal course.

35. It was contended by the learned counsel for the

plaintiffs that the amount of Rs 8,62,500/- has been

utilized by defendant No.1 by keeping it in FDR, which

shows that the sale of his share in the suit property was

effected with his consent. I, however, find no merit in this

contention. The amount was kept in FDR only on 26 th

March, 1997 much after filing of the suit and appearance of

the parties before the Court and, therefore, no such

inference can be drawn on account of the aforesaid amount

having been kept in FDR.

36. For the reasons given in the preceding, I hold as

under:

i. Defendant No. 2 was not in exclusive

possession of the suit property with the

consent of defendant No.2 or under an

arrangement with him and the same was in

joint possession of the defendants No. 1&2 in

January, 1996;

ii. No bona fide tenancy in respect of the suit

property was created in favour of plaintiff No.

1 and though it cannot be disputed that he

came to occupy part of the suit property

sometime prior to 24th January, 1997;

iii. The tenancy, even if, created in favour of

plaintiff No. 1, is not binding on defendant

No. 1;

iv. There was no bona fide transaction for sale of

the share of defendant No. 1 in the suit

property and the sale deeds dated 15th June,

1996, executed by defendant No. 2 in favour

of the plaintiffs are collusive and fraudulent

documents which are not binding on

defendant No. 2 and do not affect his right,

title and interest in the suit property.

v. Defendant No. 2 was not competent to

execute the sale deed and get it registered on

behalf of defendant No. 1;

vi. The amount of Rs 8,62,500/- was deposited

without his knowledge;

37. Since the sale deed, executed by defendant No. 2

on 15th June, 1996 is not binding on defendant No. 1, he

continues to be co-owner of the suit property along with the

plaintiffs who have become owner only to the extent of

share of defendant No. 2 in it. During the pendency of the

suit, a Division Bench of this Court had allowed use of first,

second and third floor of the suit property to defendant No.

1 and use of the basement and the ground floor to the

plaintiffs, pursuant to the statements recorded on

September 02, 2002 in FAO(OS) No. 344 of 2001. Since the

plaintiffs and defendant No. 2 are co-owners of the suit

property, 50% being owned by the plaintiffs and the

remaining 50% by defendant No. 1, there is no necessity for

this Court to disturb the arrangement agreed between the

plaintiffs and defendant No. 1 before the Division Bench of

this Court on 02nd September, 2002. It would be open to

defendant No. 1 as well as to the plaintiffs to seek partition

of the suit property and in that event, it will be for the Court

which deals with such a suit to pass appropriate order with

respect to possession of the suit property. The issues are

decided accordingly.

38. However, the amount of Rs 8,62,500/- which was

deposited in the account of defendant No. 1, needs to be

refunded to the plaintiffs with appropriate interest since the

sale deed has been held not binding on defendant No. 1.

This amount was withdrawn by defendant No. 1 from his

bank on 26th March, 1997 and kept in a fixed deposit. This

amount was deposited in the Court on 11.5.2005.

Defendant No.1, therefore, has to pay, to the plaintiffs the

amount of interest which he received from the bank on the

aforesaid amount of Rs 8,62,500/- whether in the savings

bank account or at the time this amount was kept in fixed

deposit. He is also to pay to the plaintiffs interest at the

rate of 6% per annum on the amount earned by him by way

of interest. The Registry needs to release the amount of Rs

8,62,500/-, deposited by defendant No. 1 in this regard to

the plaintiffs along with interest which has accrued on that

amount.

39. No independent evidence has been led either by

the plaintiffs or by the defendants to prove the value of the

suit property on the date of institution of the suit. In fact,

no such evidence has been led by them to prove the value of

the suit property on the date on which the sale deeds were

executed by defendant No. 2 in favour of the plaintiffs. No

property dealer has been examined by any party to prove

the market value of the suit property either in June, 1996

or at the time of filing of this suit in February, 1997. No

sale deed of any property in the locality has been produced

to prove the market value of the suit property on a

comparative basis. No serious arguments were advanced by

the parties on this issue. I, therefore, need not record any

finding on this issue.

Issue No. 2 in CS(OS) 2226/2001

40. Since both these suits are now being finally

disposed of, this issue has become infructuous and is

deleted.

Issue No. 1,3,4 and 5 in CS(OS) 2226/2001

41. In view of my findings on the issues framed in Suit

No. 234/1997, the plaintiffs in this suit are not entitled to

any relief.

ORDER

Both the suits are hereby dismissed, except to the

extent that defendant No. 1 is hereby directed to pay to the

plaintiffs the amount earned by him as interest on the sum

of Rs 8,62,500/- which was deposited in his account, along

with interest on that amount at the rate of 6% per annum,

from the date of receipt of interest by him, till payment to

the plaintiffs in terms of this order. The amount of

Rs.8,62,500/-, which defendant No.1 had deposited in the

Court be released to the plaintiffs, along with interest which

has accrued on that amount. In view of my findings on the

issues, no order needs to be passed on the counter-claim of

defendant No.1.

Decree sheets be drawn accordingly.

(V.K. JAIN) JUDGE 25th JULY, 2011 bg/vn/'sn'

 
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