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

Sh. Ramesh Kumar Nasa vs Sh. Sudhir Kumar Rawal
2011 Latest Caselaw 5321 Del

Citation : 2011 Latest Caselaw 5321 Del
Judgement Date : 3 November, 2011

Delhi High Court
Sh. Ramesh Kumar Nasa vs Sh. Sudhir Kumar Rawal on 3 November, 2011
Author: Valmiki J. Mehta
*             IN THE HIGH COURT OF DELHI AT NEW DELHI

+                         RFA No. 467/2002

%                                                  November 03, 2011

SH. RAMESH KUMAR NASA                       ..... Appellant
                   Through:           Mr. Alok Chhabra, Advocate with Mr. S.S.
                                      Paul, Advocate.

                          VERSUS

SH. SUDHIR KUMAR RAWAL                         ..... Respondent
                   Through:           None.

CORAM:
HON'BLE MR. JUSTICE VALMIKI J.MEHTA

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

    2.   To be referred to the Reporter or not?

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


VALMIKI J. MEHTA, J (ORAL)


1.            No one appeared for the respondent on 31.10.2011 when the

counsel for the appellant, as a courtesy, stated that he will inform the

respondent and his counsel. Learned counsel for the appellant has placed on

record a letter dated 31.10.2011 which was sent by courier both to the

respondent as also his Advocate.         No one appears for the respondent

although it is 12.45 P.M. I have therefore heard the counsel for the appellant

and am proceeding to dispose of the appeal after perusing the record.

2.            The facts of the case are that the respondent/plaintiff filed a suit

RFA No.467/02                                                               Page 1
 against the appellant/defendant for recovery of Rs.1,18,000/- alongwith

interest on the ground that the appellant/defendant had committed breach

of contract being the agreement to sell dated 9.7.1996 whereby double

storey house built on 84 square yards of plot bearing No.A-5/139, Paschim

Vihar, New Delhi was to be sold to the respondent/plaintiff. It was alleged by

the respondent/plaintiff in the plaint that the appellant/defendant committed

a default and therefore it was claimed that the appellant/defendant was

liable to pay double the amount of earnest money and which amount was

claimed in the suit. It may be clarified that it is undisputed that the advance

price which the appellant/defendant had received under the agreement to

sell was already refunded back to the respondent/plaintiff in the month of

January, 1997 and the suit therefore claimed he half of double the amount of

earnest money as damages.

3.          Learned   counsel   for   the   appellant   has   argued   that     the

pleading/plaint of the respondent/plaintiff did not plead a case of the

respondent/plaintiff having suffered a loss on account of the prices of the

property    increasing   on     account     of   breach       caused   by       the

appellant/defendant/seller. It is argued on behalf of the appellant/defendant

that damages equal to earnest money paid cannot be claimed merely

because there is a breach of contract, because a breach simplicitor is not

actionable unless loss is in fact pleaded and proved. It is argued that clauses

in the contract of payment of double the amount of earnest money are


RFA No.467/02                                                                 Page 2
 violative of provision of Section 74 of the Contract Act, 1872 and the claim

for such damages merely because there was a clause in the contract is

therefore illegal and does not lie. Reliance is placed upon a judgment of this

Court in the case of Dilip Kumar Bhargava Vs. Urmila Devi Sharma &

Ors. RFA No.129/2011 decided on 31.3.2011.

4.            In the decision in the case of Dilip Kumar Bhargava (supra) I

have relied upon Constitution Bench decision of the Supreme Court in the

case of Fateh Chand Vs. Balkishan Dass, (1964) 1 SCR 515; AIR 1963

SC 1405 and as per which if there is a breach of contract by the buyer of a

property, the seller of the property is not entitled to forfeit the amount paid

unless loss is pleaded and proved. I have also in Dilip Kumar Bhargava's

case relied upon the decisions in the cases of Maula Bux Vs. UOI, 1969 (2)

SCC 554 and Union of India Vs. Raman Iron Foundry (1974) 2 SCC

231. Paras 3 to 8 of this judgment are relevant and the same read as under:-

     "3.     Learned counsel for the appellant relies upon the Constitution
     Bench decision of the Supreme Court in the case of Fateh Chand Vs
     Balkishan Dass, (1964) 1 SCR 515; AIR 1963 SC 1405 and more
     particularly its paras 8,10,15 and 16 which read as under:-
           8. The claim made by the plaintiff to forfeit the amount of Rs 24,000
           may be adjusted in the light of Section 74 of the Indian Contract Act,
           which in its material part provides:-
           "When a contract has been broken, if a sum is named in the contract
           as the amount to be paid in case of such breach, or if the contract
           contains any other stipulation by way of penalty, the party
           complaining of the breach is entitled, whether or not actual damage
           or loss is proved to have been caused thereby, to receive from the
           party who has broken the contract reasonable compensation not
           exceeding the amount so named or as the case may be, the penalty
           stipulated for."
           The section is clearly an attempt to eliminate the sometime elaborate
           refinements made under the English common law in distinguishing
RFA No.467/02                                                                   Page 3
          between stipulations providing for payment of liquidated damages
         and stipulations in the nature of penalty. Under the common law a
         genuine pre-estimate of damages by mutual agreement is regarded
         as a stipulation naming liquidated damages and binding between the
         parties: a stipulation in a contract in terrorem is a penalty and the
         Court refuses to enforce it, awarding to the aggrieved party only
         reasonable compensation. The Indian Legislature has sought to cut
         across the web of rules and presumptions under the English common
         law, by enacting a uniform principle applicable to all stipulations
         naming amounts to be paid in case of breach, and stipulations by
         way of penalty.

         10. Section 74 of the Indian Contract Act deals with the measure of
         damages in two classes of cases (i) where the contract names a sum
         to be paid in case of breach and (ii) where the contract contains any
         other stipulation by way of penalty. We are in the present case not
         concerned to decide whether a contract containing a covenant of
         forfeiture of deposit for due performance of a contract falls within the
         first class. The measure of damages in the case of breach of a
         stipulation by way of penalty is by Section 74 reasonable
         compensation not exceeding the penalty stipulated for. In assessing
         damages the Court has, subject to the limit of the penalty stipulated,
         jurisdiction to award such compensation as it deems reasonable
         having regard to all the circumstances of the case. Jurisdiction of the
         Court to award compensation in case of breach of contract is
         unqualified except as to the maximum stipulated; but compensation
         has to be reasonable, and that imposes upon the Court duty to award
         compensation according to settled principles. The section
         undoubtedly says that the aggrieved party is entitled to receive
         compensation from the party who has broken the contract, whether
         or not actual damage or loss is proved to have been caused by the
         breach. Thereby it merely dispenses with proof of "actual loss or
         damage"; it does not justify the award of compensation when in
         consequence of the breach no legal injury at all has resulted,
         because compensation for breach of contract can be awarded to
         make good loss or damage which naturally arose in the usual course
         of things, or which the parties knew when they made the contract, to
         be likely to result from the breach.

         15. Section 74 declares the law as to liability upon breach of contract
         where compensation is by agreement of the parties pre-determined,
         or where there is a stipulation by way of penalty. But the application
         of the enactment is not restricted to cases where the aggrieved party
         claims relief as a plaintiff. The section does not confer a special
         benefit upon any party; it merely declares the law that
         notwithstanding any term in the contract predetermining damages or
         providing for forfeiture of any property by way of penalty, the court
         will award to the party aggrieved only reasonable compensation not

RFA No.467/02                                                                   Page 4
          exceeding the amount named or penalty stipulated. The jurisdiction
         of the court is not determined by the accidental circumstance of the
         party in default being a plaintiff or a defendant in a suit. Use of the
         expression "to receive from the party who has broken the contract"
         does not predicate that the jurisdiction of the court to adjust amounts
         which have been paid by the party in default cannot be exercised in
         dealing with the claim of the party complaining of breach of contract.
         The court has to adjudge in every case reasonable compensation to
         which the plaintiff is entitled from the defendant on breach of the
         contract. Such compensation has to be ascertained having regard to
         the conditions existing on the date of the breach.

         16. There is no evidence that any loss was suffered by the plaintiff in
         consequence of the default by the defendant, save as to the loss
         suffered by him by being kept out of possession of the property.
         There is no evidence that the property had depreciated in value since
         the date of the contract provided; nor was there evidence that any
         other special damage had resulted. The contact provided for
         forfeiture of Rs 25,000 consisting of Rs, 1039 paid as earnest money
         and Rs 24,000 paid as part of the purchase price. The defendant has
         conceded that the plaintiff was entitled to forfeit the amount of Rs
         1000 which was paid as earnest money. We cannot however agree
         with the High Court that 13 percent of the price may be regarded as
         reasonable compensation in relation to the value of the contract as a
         whole, as that in our opinion is assessed on an arbitrary assumption.
         The plaintiff failed to prove the loss suffered by him in consequence
         of the breach of the contract committed by the defendant and we are
         unable to find any principle on which compensation equal to ten
         percent of the agreed price could be awarded to the plaintiff. The
         plaintiff has been allowed Rs 1000 which was the earnest money as
         part of the damages. Besides he had use of the remaining sum of Rs
         24,000, and we can rightly presume that he must have been deriving
         advantage from that amount throughout this period. In the absence
         therefore of any proof of damage arising from the breach of the
         contract, we are of opinion that the amount of Rs 1000 (earnest
         money) which has been forfeited, and the advantage that the plaintiff
         must have derived from the possession of the remaining sum of Rs
         24,000 during all this period would be sufficient compensation to
         him. It may be added that the plaintiff has separately claimed mesne
         profits for being kept out possession for which he has got a decree
         and therefore the fact that the plaintiff was out of possession cannot
         be taken, into account in determining damages for this purpose. The
         decree passed by the High Court awarding Rs.11,250 as damages to
         the plaintiff must therefore be set aside.
             (Underlining added)

    4.    To the same effect are the observations in Maula Bux                Vs.
    UOI, 1969 (2) SCC 554, and para 4 of which reads as under:-
RFA No.467/02                                                                  Page 5
          "4. Under the terms of the agreements the amounts deposited by the
         plaintiff as security for due performance of the contracts were to stand
         forfeited in case the plaintiff neglected to perform his part of the
         contract. The High Court observed that the deposits so made may be
         regarded as earnest money. But that view cannot be accepted.
         According to Earl Jowitt in "The Dictionary of English Law" at p. 689 :
         "Giving an earnest or earnest-money is a mode of signifying assent to a
         contract of sale or the like, by giving to the vendor a nominal sum (e.g.
         a shilling) as a token that the parties are in earnest or have made up
         their minds." As observed by the Judicial Committee in Kunwar Chiranjit
         Singh v. Har Swarup A.I.R.1926 P.C.1

         Earnest money is part of the purchase price when the transaction goes
         forward : it is forfeited when the transaction falls through, by reason of
         the fault or failure of the vendee.

         In the present case the deposit was made not of a sum of money by the
         purchaser to be applied towards part payment of the price when the
         contract was completed and till then as evidencing an intention on the
         part of the purchaser to buy property or goods. Here the plaintiff had
         deposited the amounts claimed as security for guaranteeing due
         performance of the contracts. Such deposits cannot be regarded as
         earnest money.

         5. Section 74 of the Contract Act provides :

         When a contract has been broken, if a sum is named in the contract as
         the amount to be paid in case of such breach, or if the contract contains
         any other stipulation by way of penalty, the party complaining of the
         breach is entitled, whether or not actual damage or loss is proved to
         have been caused thereby, to receive from the party who has broken
         the contract reasonable compensation not exceeding the amount so
         named or, as the case may be, the penalty stipulated for.

         ...

There is authority, no doubt coloured by the view which was taken in English cases, that Section 74 of the Contract Act has no application to cases of deposit for due performance of a contract which is stipulated to be forfeited for breach : Natesa Aiyar v. Appavu Padayachi I.L.R. [1913] Mad. 178 Singer Manufacturing Company v. Raja Prosad I.L.R.[1909] Cal. 960 Manian Patter v. The Madras Railway Company I.L.R.[1906] Mad.188 But this view is no longer good law in view of the judgment of this Court in Fat eh Chand's case MANU/SC/0258/1963 : [1964]1SCR515 : [1964]1SCR515 . This Court observed at p. 526 :

"Section 74 of the Indian Contract Act deals with the measure of damages in two classes of cases (i) where the contract names a sum to

RFA No.467/02 Page 6 be paid in case of breach, and (ii) where the contract contains any other stipulation by way of penalty.... The measure of damages in the case of breach of a stipulation by way of penalty is by Section 74 reasonable compensation not exceeding the penalty stipulated for."

The Court also observed :

"It was urged that the section deals in terms with the right to receive from the party who has broken the contract reasonable compensation and not the right to forfeit what has already been received by the party aggrieved. There is however no warrant for the assumption made by some of the High Courts in India, that Section 74 applies only to cases where the aggrieved party is seeking to receive some amount on breach of contract and not to cases whereupon breach of contract an amount received under the contract is sought to be forfeited. In our judgment the expression "the contract contains any other stipulation by way of penalty" comprehensively applies to every covenant involving a penalty whether it is for payment on breach of contract of money or delivery of property in future, or for forfeiture of right to money or other property already delivered. Duty not to enforce the penalty clause but only to award reasonable compensation is statutorily imposed upon courts by Section 74. In all cases, therefore, where there is a stipulation in the nature of penalty for forfeiture of an amount deposited pursuant to the terms of contract which expressly provides for forfeiture, the court has jurisdiction to award such sum only as it considers reasonable but not exceeding the amount specified in the contract as liable to forfeiture.", and that,

"There is no ground for holding that the expression "contract contains any other stipulation by way of penalty" is limited to cases of stipulation in the nature of an agreement to pay money or deliver property on breach and does not comprehend covenants under which amounts paid or property delivered under the contract, which by the terms of the contract expressly or by clear implication are liable to be forfeited."(Underlining added)

5. In Union of India Vs. Raman Iron Foundry (1974) 2 SCC 231 there are similar conclusions. Para 11 of this judgment reads as under:-

"11. Having discussed the proper interpretation of Clause 18, we may now turn to consider what is the real nature of the claim for recovery of which the appellant is seeking to appropriate the sums due to the respondent under other contracts. The claim is admittedly one for damages for breach of the contract between the parties. Now, it is true that the damages which are claimed are liquidated damages under Clause 14, but so far as the law in India is concerned, there is no qualitative difference in the nature of the claim whether it be for

RFA No.467/02 Page 7 liquidated damages or for unliquidated damages. Section 74 of the Indian Contract Act eliminates the somewhat elaborate refinements made under the English common law in distinguishing between stipulations providing for payment of liquidated damages and stipulations in the nature of penalty. Under the common law a genuine pre-estimate of damages by mutual agreement is regarded as a stipulation naming liquidated damages and binding between the parties : a stipulation in a contract in terrorem is a penalty and the Court refuses to enforce it, awarding to aggrieved party only reasonable compensation. The Indian Legislature has sought to cut across the web of rules and presumptions under the English common law, by enacting a uniform principle applicable to all stipulations naming amounts to be paid in case of breach, and stipulations by way of penalty, and according to this principle, even if there is a stipulation by way of liquidated damages, a party complaining of breach of contract can recover only reasonable compensation for the injury sustained by him, the stipulated amount being merely the outside limit. It, therefore makes no difference in the present case that the claim of the appellant is for liquidated damages. It stands on the same footing as a claim for unliquidated damages. Now the law is well settled that a claim for unliquidated damages does not give rise to a debt until the liability is adjudicated and damages assessed by a decree or order of a Court or other adjudicatory authority. When there is a breach of contract, the party who commits the breach does not eo instanti incur any pecuniary obligation, nor does the party complaining of the breach becomes entitled to a debt due From the other party. The only right which the party aggrieved by the breach of the contract has is the right to sue for damages.................The Court in the first place must decide that the defendant is liable and then it proceeds to assess what that liability is. But till that determination there is no liability at all upon the defendant." (Underlining added)

6. A contract pertaining to breach of an Agreement to Sell is a contract where loss can be calculated, the loss ordinarily being the lesser value of the immovable property on the date of the contract. Such contracts of Agreements to Sell, being contracts where damages can be calculated, even if, there is a provision of forfeiture of a huge amount of Rs.5 lacs, the same would be a Clause in terrorem. The Clause being in the nature of a penalty or in terrorem, such forfeiture of a huge amount cannot be allowed unless damages are actually proved, the law being that Section 74 only provides the outer limit of damages which can be awarded. The court always awards reasonable compensation depending upon the outer limit of compensation/damages which are prescribed under the contract, and which are in the nature of liquidated damages under Section 74 of the

RFA No.467/02 Page 8 Contract Act. The present case, and other similar cases of breaches of Agreements to Sell, must be distinguished from those class of cases where loss cannot be proved and which contracts were the subject matter before the Supreme Court in the cases reported as O.N.G.C. Vs. Saw Pipes Ltd., 2003 (5) SCC 705 and Sir Chunilal V. Mehta & Sons Ltd. Vs. Century Spinning and Manufacturing Co. Ltd. AIR 1962 SC 1314 (1).

7. On reading of the aforesaid decisions of the Supreme Court it becomes clear that there cannot be forfeiture of an amount which is paid by a buyer under an Agreement to Sell to the respondents, even if, the buyer is guilty of breach of contract because the seller who has received monies, cannot forfeit the monies unless he has suffered loss in the bargain. A seller ordinarily suffers loss under an Agreement to Sell only if value of the property decreases as per the breach committed by the buyer/plaintiff/appellant and in the present case no loss has been pleaded or proved by the respondents. Even assuming therefore that the appellant/plaintiff is guilty of breach of contract, the respondent no.1, at best, can forfeit only a reasonable amount and not an amount of Rs.10 lacs out of the total sale consideration of Rs.55 lacs. It could not be argued with any conviction by the learned counsel for the respondent no.1/defendant no.1 that there are any pleadings in the trial court that the respondent no.1/defendant no.1 has been caused loss in any manner including by the value of the property having gone down. It is because of lack of any pleadings in this behalf that the respondent no.1/defendant no.1 led no evidence as to any fall in the value of the property by a specific amount of Rs.10 lacs so as to entitle him to forfeit the amount of Rs.10 lacs received as advance price.

8. Learned counsel for the respondent no.1/defendant no.1, however argues that out of the amount of Rs.10 lacs, the sum of Rs.5 lacs was received as earnest money and the other sum of Rs.5 lacs was received as advance price, and therefore, he argues that the respondent no.1/defendant no.1 may not be entitled to forfeit advance price as Rs.5 lacs, but he is entitled to forfeit a sum of Rs.5 lacs given as earnest money. I do not agree. The label of payment is not material in law and it is the substance which has to be seen. An amount of around 10% of the total price payable cannot be said to be nominal earnest money of which forfeiture can be made. The said payment is either in reality is a part of advance price or at best a Clause in the nature of penalty/ in terrorem. The Supreme Court in the case of Fateh Chand (supra) has allowed forfeiture of a sum of Rs.1,000/- out of a total amount of Rs.24,000/- in the facts of the said case. The Supreme Court has observed that only a reasonable

RFA No.467/02 Page 9 compensation can be awarded. In the facts of the present case, I deem it fit that the respondent, inasmuch as no loss has been pleaded or proved, can forfeit at best a sum of Rs.50,000/- on account of the breach by the appellant/plaintiff and consequently and the respondent no.1/defendant no.1 is bound to refund the sum of Rs.9,50,000/- received under the Agreement to Sell dated 12.5.2006. I also find that while on the one hand, the respondent no.1 is unreasonably withholding the monies of the appellant, on the other hand the value of his property is bound to have increased. I can take judicial notice of the fact that values of the property in a city like Delhi are always on the upswing and surely from 2006 till 2011, a period of five years, the value of the property of the respondent no.1/defendant no.1 would have appreciated considerably. Since the respondent no.1/defendant no.1 has enjoyed the monies illegally of the appellant/plaintiff for this period from 2006 to 2011, I deem it fit that the commercial rate of interest should be awarded in favour of the appellant/plaintiff and against the respondent no.1/defendant no.1. Commercial rates of interest vary as per the facts of each transaction, however, I deem it appropriate to take judicial notice of Section 80 of the Negotiable Instruments Act, 1881 which allows interest at 18% in case of dishonor of a Negotiable Instrument for the facts and circumstances of the present case where the value of property of the respondents would have increased. In the present case I am also making reference to Section 80 of the Negotiable Instruments Act, inasmuch as, what is payable is the admitted amount which is received by the respondents/defendants and which has been obdurately withheld."

5. In view of ratio of decision in the case of Dilip Kumar Bhargava

(supra), and the fact that there is no pleading proved on behalf of the

respondent/plaintiff/buyer that in fact he suffered losses on account of

breach of contract, the respondent/plaintiff was therefore only entitled to

refund of the advance price paid and which was already received by him

before filing of the suit in January, 1997. The impugned judgment and

decree therefore is not correct in awarding a sum of Rs. 1 lakh alongwith

interest to the respondent/plaintiff and which amount is the damages being

double part of the amount of earnest money paid.

RFA No.467/02                                                            Page 10
 6.          In view of the above, the appeal is accepted.           Impugned

judgment and decree dated 19.1.2002 is set aside.            The suit of the

respondent/plaintiff shall stand dismissed.       The appellant/defendant is

entitled to seek restitution under Section 144 CPC alongwith interest as the

restituting court thinks fit inasmuch as the respondent/plaintiff has recovered

the amount from the appellant/defendant in execution. Decree sheet be

prepared. Trial Court record be sent back.




                                                   VALMIKI J. MEHTA,J
NOVEMBER 03, 2011
Ne




RFA No.467/02                                                           Page 11
 

 
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