Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ing Vysya Bank Ltd. vs Vikram Hingorani & Ors
2014 Latest Caselaw 605 Del

Citation : 2014 Latest Caselaw 605 Del
Judgement Date : 31 January, 2014

Delhi High Court
Ing Vysya Bank Ltd. vs Vikram Hingorani & Ors on 31 January, 2014
Author: Rajiv Sahai Endlaw
*      IN THE HIGH COURT OF DELHI AT NEW DELHI
%                                               Date of decision:31st January, 2014.
+      RFA 500/2012, CM No.20871/2012 (for condonation of 1577 days
       delay in filing the appeal) and CM No.20867/2012 (for stay)

       ING VYSYA BANK LTD.                                        ..... Appellant
                    Through:                 Mr. Rajiv Bansal with Mr. Meenal
                                             Kashyap, Mr. S.K. Garg & Mr.
                                             Gaurav Kumar Singh, Advocates.
                                       Versus
       VIKRAM HINGORANI & ORS                    ..... Respondents
                   Through: Dr. Aman Hingorani with Ms. Priya
                            Hingorani, Advocates for R-1 to 6.
                            Mr. S.S. Tripathi, Adv. for R-8 & 9.
                                       AND
+              RFA 93/2013 & CM No.4689/2013 (u/S 151 CPC)
       ING VYSYA BANK LTD.                                        ..... Appellant
                    Through:                 Mr. Rajiv Bansal with Mr. Meenal
                                             Kashyap, Mr. S.K. Garg & Mr.
                                             Gaurav Kumar Singh, Advocates.
                                       Versus
       VIKRAM HINGORANI AND ORS                      ..... Respondents
                      Through: Dr. Aman Hingorani with Ms. Priya
                                Hingorani, Advocates for R-1 to 6.
                                Mr. S.S. Tripathi, Adv. for R-8 & 9.
                           AND
+         RFA 105/2013 & CM No.3127/2013(for stay)

       PUSHPA BUILDER LTD.                                         ..... Appellant
                   Through:                 Mr. Chetan Sharma, Sr. Adv. with Ms.
                                            Gurkamal Hora Arora, Adv.
                                       Versus



RFAs No.500/2012, 93/2013 & 105/2013                                     Page 1 of 46
     VIKRAM HINGORANI & ORS                      ..... Respondents
                  Through: Dr. Aman Hingorani with Ms. Priya
                           Hingorani, Advocates for R-1 to 6.
                           Mr. S.S. Tripathi, Adv. for R-8 & 9.
CORAM:
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW
RAJIV SAHAI ENDLAW, J.

1. All the three appeals arise from CS No.217/2011 (Old No.364/2004)

of the Court of the Additional District Judge (ADJ)-08, Central Delhi. While

RFA No.500/2012 impugns the judgment and preliminary and final decree

dated 24th April, 2008 of partition in the said suit, RFAs No.93/2013 &

105/2013 impugn the subsequent judgment and decree dated 15th January,

2013 on admissions, of possession of portions of property No.13, Patel Road,

West Patel Nagar, Delhi in respective occupation of appellants in RFAs

No.93/2013 & 105/2013.

2. RFA No.500/2012 is accompanied with an application for condonation

of 1577 days delay in preferring the same. Notice only of the said

application for condonation of delay was issued and to which replies have

been filed by the contesting respondents.

3. Notice of RFA No.93/2013 was also issued on 13th February, 2013 but

vide order of the said date, the application for interim relief for stay of

operation of the judgment and decree dated 15th January, 2013 on admissions

of recovery of possession, was dismissed. The appellant ING Vysya Bank

Ltd. (Bank) preferred SLP(C) No.9211/2013 to the Supreme Court which

was granted and converted into Civil Appeal No.4609/2013 and vide order

dated 22nd February, 2013, while issuing notice, the execution of the decree

for possession against the Bank was stayed. Subsequently, the counsels for

the decree holders (respondents no. 1 to 6 in these appeals) made a statement

that they will not press for eviction of the Bank till the disposal of the appeal.

Accepting the said statement and directing this Court to endeavour to hear

and dispose of the appeal as expeditiously as possible and as far as

practically within a period of six months, the said appeal was disposed of.

4. Notice of RFA No.105/2013 was also issued.

5. The counsel for the Bank, the senior counsel for Pushpa Builder Ltd.

(Builder) and Dr. Aman Hingorani, Advocate have been heard.

6. The respondents No.1 to 6 i.e. Dr. Vikram Hingorani, Ms. Anita

Hingorani, Ms. Lata Hingorani, Dr. Aman Hingorani, Ms. Shweta Hingorani

and Ms. Priya Hingorani (all hereinafter called as the plaintiffs) instituted the

suit from which these appeals arise, for the relief of delivery of legacy/share

in immovable property with consequential reliefs of partition, injunction and

rendition of accounts, pleading:

(i) that their paternal grandfather Mr. Hardasmal Banasing

Hingorani, in December, 1956, had purchased the property

No.13, Patel Road, West Patel Nagar, Delhi in the name of Mr.

R.B. Tahilramani being the husband of his daughter Ms. Sati

Tahilramani;

(ii) that Mr. R.B. Tahilramani vide registered Gift Deed dated 27th

July, 1959 gifted the said property to his wife Mrs. Sati

Tahilramani;

(iii) that the monies on the acquisition and construction of the said

property were however also contributed by Mr. Nirmal

Hingorani, son of Mr. Hardasmal Banasing Hingorani;

(iv) that disputes arose between Mrs. Sati Tahilramani, Mr.

Hardasmal Banasing Hingorani and Mr. Nirmal Hingorani as to

the ownership of the said property as well as another property at

Bombay and which were referred to arbitration and in which

arbitration proceedings, Mrs. Sati Tahilramani took a stand that

she was the owner of half share only in the property and the

other half share was owned by her father Mr. Hardasmal

Banasing Hingorani;

(v) Mr. Hardasmal Banasing Hingorani executed his Will dated 13th

September, 1974 whereunder he bequeathed his undivided half

share in the said property to his wife Ms. Rochi Hingorani and

after her death equally to (i) his another son Mr. Bahar

Hingorani; (ii) to his yet another son Mr. Mohan Hingorani; and

(iii) to Dr. Aman Hingorani, Dr. Shweta Hingorani and Ms.

Priya Hingorani being the children of his son Mr. Nirmal

Hingorani;

(vi) that in the arbitration proceedings aforesaid, an Award dated

30th September, 1974 was published holding/declaring Mr.

Hardasmal Banasing Hingorani and Mrs. Sati Tahilramani to be

the owners in equal share of the said property; Mr. Nirmal

Hingorani was held to be the sole owner of the Bombay

property;

(vii) that the said Award was vide order dated 25 th November, 1975

of this Court made the rule of the Court and a decree passed in

terms thereof;

(viii) that Mr. Hardasmal Banasing Hingorani died on 22nd February,

1981 and as per his Will aforesaid, his half undivided share in

the property devolved on his wife Mrs. Rochi Hingorani for her

lifetime;

(ix) that Mrs. Sati Tahilramani though owner of only one half share

in the property, entered into a Collaboration Agreement dated

20th September, 1988 with the builder, whereunder the builder

was to at its own expense construct a new building in place of

the construction then existing on the said property and was to in

turn take 50% of the sale proceeds of the new construction on

the said property; a Power of Attorney dated 29th August, 1988

was also executed in favour of the Managing Director of the

builder;

(x) that the builder in or about the year 1990 demolished the old

construction on the said property and commenced new

construction;

(xi) that however the Municipal Corporation served a Notice dated

28th July, 1992 alleging unauthorized construction in the

property and owing whereto Mrs. Sati Tahilramani vide Legal

Notice dated 17th October, 1992 terminated the Collaboration

Agreement with the builder and revoked the Power of Attorney

given to the Managing Director of the builder;

(xii) Mrs. Sati Tahilramani on 18th April, 1994 also filed suit

No.935/1994 in this Court to restrain the builder and its

Managing Director from raising further construction on the

property and for demolition of the unauthorized construction

raised; vide order dated 28th April, 1994 in the said suit, the

builder and its Managing Director were so restrained from

raising unauthorized construction in the property;

(xiii) that on 5th April, 1994, the builder also filed a suit No. 740/1994

under Section 20 of the Arbitration Act, 1940 in this Court

seeking reference to arbitration of disputes which had arisen

with Mrs. Sati Tahilramani with respect to the Collaboration

Agreement; vide order dated 6th April, 1994 in the said suit,

status quo qua title and possession with respect to the property

was directed to be maintained;

(xiv) Mrs. Rochi Hingorani died on 13th June, 1996; her son Mr.

Bahar Hingorani had predeceased her; accordingly, upon

coming to an end of the life estate of Mrs. Rochi Hingorani of

half share of the said property, the said half share devolved

upon, (i) Dr. Vikram Hingorani, Mrs. Anita Bhawnani and Mrs.

Lata Sabharwal being the heirs of Mr. Bahar Hingorani; and, (ii)

Dr. Aman Hingorani @ Mahesh, Dr. Shweta Hingorani @ Gita

and Ms. Priya Hingorani being the children of Mr. Nirmal

Hingorani and upon Mr. Mohan Hingorani (respondent no. 7 in

the appeals);

(xv) that the suit under Section 20 of the Arbitration Act, 1940 filed

by the builder was dismissed in default on 24th September,

1998; an application for restoration was filed but the same was

also dismissed on 2nd February, 1999;

(xvi) Mrs. Sati Tahilramani died on 21st January, 2002 whereupon her

half share in the property devolved on her two sons Mr. Gul @

George R. Tahilramani and Mr. Gautam R. Tahilramani

(respondent no. 8 and 9 in the appeals);

(xvii) the plaintiffs called upon Mr. Mohan Hingorani, Mr. Gul @

George R. Tahilramani and Mr. Gautam R. Tahilramani to

partition the property but to no avail;

(xviii) that the builder had granted license to the bank of a substantial

portion of the said property for opening its branch and a

showroom against the security deposit of Rs.2.48 crores and

annual payment of about Rs.14 lacs as licence fee; and,

(xix) that neither the builder nor the bank which had come into use

and occupation of the substantial portion of the property

through the builder had any right to the property after the

dismissal of the suit under Section 20 of the Arbitration Act,

1940 earlier filed by the builder.

Accordingly, the suit for the reliefs of (i) partition of the property; (ii)

delivery of possession of the property; (iii) injunction; and, (iv) rendition of

accounts, was filed impleading the aforesaid Mr. Mohan Hingorani, Mr. Gul

@ George R. Tahilramani and Mr. Gautam R. Tahilramani, builder and its

Managing Director and the bank as defendants thereto.

7. Though Mr. Gul @ George R. Tahilramani and Mr. Gautam R.

Tahilramani being the sons of Mrs. Sati Tahilramani initially contested the

suit but need is not felt to refer to their defence since subsequently an

application under Order 23 Rule 3 of the CPC was filed by the plaintiffs on

the one hand and the said Mr. Gul @ George R. Tahilramani and Mr.

Gautam R. Tahilramani on the other hand.

8. The builder and its Managing Director contested the suit, by filing a

written statement, on the grounds:-

(a) that the plaintiffs had no right to the property which belonged

exclusively to Mrs. Sati Tahilramani;

(b) that the plaintiffs had not asserted any rights in the property and

had allowed Mrs. Sati Tahilramani to deal with the same as

absolute owner thereof;

(c) denying the Will of Mr. Hardasmal Banasing Hingorani under

which the plaintiffs claimed;

(d) that Mrs. Sati Tahilramani had no right to unilaterally cancel the

Collaboration Agreement and revoke the Power of Attorney;

(e) that the builder had the right to recover 50% of the sale

proceeds of the property;

(f) that the 50% of the sale proceeds of the property had already

been paid to Mrs. Sati Tahilramani in her lifetime in terms of

the Collaboration Agreement; and,

(g) that the builder had created third party interest in favour of

various persons with respect to different portions of the property

in the years 1991-1992 as per the Collaboration Agreement.

9. The bank also contested the suit, by filing a written statement, on the

grounds:-

A. that it was the owner in possession of the property by virtue of

Agreement dated 20th March, 1995 and Memorandum of

Understanding (MoU) dated 20th March, 1995 entered into with

the builder and in terms of the Collaboration Agreement

between the builder and Mrs. Sati Tahilramani;

B. that it had paid the entire consideration to the builder who had

handed over possession to it on 22nd November, 1995; and,

C. that it had also paid the misuse/regularization/commercial

charges with respect to the portion of the property in its

occupation and had also been paying the Property Tax with

respect to the said portion of the property.

Else, the defence of the bank was the same as that of the builder.

10. The plaintiffs filed replications to the written statements of the builder

and the bank inter alia pleading that the possession of the builder of the

property was on behalf of the owners of the property and the builder, after

the termination of the Agreement, had no lien over the property; that the

builder inducted the Bank into the property in violation of the injunction

orders aforesaid.

11. The defendant no.1 (respondent no. 7 in these appeals) Mr. Mohan

Hingorani did not contest the suit and was proceeded against ex parte. He

has not appeared before this court also.

12. The learned Addl. District Judge vide order dated 14th July, 2005

directed the builder to deposit in the Court the license fee collected by it

from the bank. FAO No.325-326/2005 was preferred to this Court against the

said order. The contention in the said appeal, of the builder and the bank also

was, of their rights in the property under the Collaboration Agreement. Per

contra, the contention of the plaintiffs herein was that the Collaboration

Agreement was not fully acted upon and in any case had been terminated.

This Court, vide order dated 18th May, 2011, while dismissing the appeal,

held:-

"that the Collaboration Agreement was not fully performed. Once a Collaboration Agreement is not performed, the appellant no.1/builder cannot claim complete rights under the Collaboration Agreement without having performed the complete obligation. A contract is a package deal. Contract means reciprocal promises which have to be performed before benefit is claimed of the corresponding reciprocal promise. Considering the fact that the builder had filed a suit to claim rights on the basis of Collaboration Agreement and which suit was not pursued by the builder itself and

which dismissal in default became final vide order dated 2.2.1999 i.e. more than 11 years back, the position which would emerge is that the rents from the property which are being received need to be protected by depositing the same in the Court".

Of course vide subsequent order dated 29th July, 2011 it was clarified

that the said observations were relevant to the issue of disposal of interim

application only.

13. An application dated 28th March, 2008 was filed by the plaintiffs and

the defendants no.2&3 (respondents no. 8 and 9 in these appeals) Mr. Gul @

George R. Tahilramani and Mr. Gautam R. Tahilramani under Order 23 Rule

3 of the CPC admitting that the plaintiffs no.1 to 3 (i.e. heirs of Bahar

Hingorani) on the one hand, plaintiffs no.4 to 6 (i.e. children of Nirmal

Hingorani) on the second hand and the defendant no.1 Mohan Hingorani on

the third hand, each had 1/6th share in the property and the defendants

no.2&3 had the remaining half share in the property and dividing the

property between themselves by metes and bounds.

14. On the aforesaid application under Order 23 Rule 3 of the CPC, a

preliminary decree for partition declaring the shares as aforesaid of the

parties and also a final decree for partition by metes and bounds on the terms

recorded in the application was passed in the Suit on 24 th April, 2008 and

against which decree RFA No.500/2012 along with an application for

condonation of 1577 days delay in filing thereof has been filed.

15. The builder as well as the bank filed applications under proviso to

Rule 3 of Order 23 of the CPC, objecting to the compromise aforesaid

between the plaintiffs on the one hand and the defendants no.2&3 on the

other hand resulting in the preliminary and final decree for partition,

asserting their rights in the property under the Collaboration Agreement

aforesaid executed by Mrs. Sati Tahilramani. The said applications were

dismissed vide a detailed order dated 23rd September, 2011 of the learned

Addl. District Judge, finding/observing/holding (i) that the contention of the

builder and the bank that Mrs. Sati Tahilramani was the sole absolute owner

of the property was contrary to the judgment dated 25th November, 1975 of

this Court in terms of the arbitral award dated 30th September, 1974

declaring Mr. Hardasmal Banasing Hingorani and Mrs. Sati Tahilramani to

be equal owners of the property; (ii) that though the builder and the bank had

challenged the Will of Mr. Hardasmal Banasing Hingorani but being not his

heirs/family members, were not entitled to do so; (iii) that no rights in the

property were transferred in favour of the builder under the Collaboration

Agreement or the Power of Attorney in favour of the Managing Director of

the builder; reliance in this regard was placed on Suraj

Lamp and Industries (P) Ltd. Vs. State of Haryana (2009) 7 SCC 363; (iv)

that the builder and the bank were not required to be joined as a party to the

compromise between the plaintiffs on the one hand and the defendants no. 2

and 3 on the other hand; the builder and the bank were even otherwise not

the members of the family to be joined to the family settlement leading to the

compromise; (v) that the builder and the bank even otherwise being not

parties to the compromise were not entitled to challenge the same; reliance in

this regard was placed on H.C. Shastri Vs. Dolphin Canpack P Ltd. 67

(1997) DLT. 652 and on Bai Chanchal . Vs. Syed Jalaluddin AIR1971

SC1081; and, (vi) that it is open to a few of the parties to a litigation to enter

into a mutual settlement and it is not necessary for them to join the other

parties to the suit in the compromise and the suit can continue qua the

remaining defendants; reliance in this regard was placed on Pushpa Devi

Bhagat Vs. Rajinder Singh AIR 2006 SC 2628.

16. The builder preferred CM (M) No.29/2012 to this Court impugning

the order dated 23rd September, 2011 supra to the Addl. District Judge

dismissing the application of the builder objecting to the compromise

between the plaintiffs on the one hand and the defendants no.2 & 3 on the

other hand and the preliminary and the final decree for partition in

consequence thereto. The said CM (M) petition was dismissed vide detailed

Judgment dated 13th January, 2012, observing (i) that the builder and its

Managing Director under the Collaboration Agreement were acting only as

an agent of Mrs. Sati Tahilramani and which agency was terminated by Mrs.

Sati Tahilramani vide Legal Notice dated 17th October, 1992 and vide Public

Notice dated 24th March, 1994 and whereafter the builder had no right to

remain in the property or to handover possession of any part of the property

to the bank; (ii) that the delivery of possession of part of the property by the

builder to the bank was "admittedly" in contravention of the status quo order

which had been passed on 6th April, 1994 in suit No.740/1994 supra; (iii) that

though suit No.740/1994 was filed by the builder challenging the termination

of the Collaboration Agreement and revocation of the Power of Attorney but

the said suit itself was dismissed in default on 24 th September, 1998; (iv)

reliance was placed on Southern Roadways Ltd., Madurai Vs.

S.M. Krishnan AIR 1990 SC 673 to hold that an agent has no right to remain

in possession of the property after termination of his agency; (v) reliance was

also placed on Master Builder Vs. United States of America 43 (1991) DLT

719 (DB) holding that where the agreement of the builder has been

terminated, the builder/contractor could not be allowed to remain in

possession of the property and could not hold on to the property; (vi) that the

objections to the compromise were in any case misconceived as the

appropriate remedy against allowing or refusing a compromise is an appeal;

reliance in this regard was placed on The National Small Industries

Corporation Ltd. Vs. M/s Industrial Textile Products (P) Ltd. 2001 (60)

DRJ 144; (vii) "admittedly" in terms of the Collaboration Agreement the

builder did not have any right, title or interest in the property; under the said

agreement the builder was to at best get 50% of the sale proceeds and that

too only after the sale of the property; (viii) "admittedly" the construction

was yet to be completed and thus the question of sale did not arise; (ix)

rightly or wrongly the Collaboration Agreement had been terminated and the

suit filed by the builder challenging the said termination stood dismissed; (x)

the right if any of the builder was to prefer an appeal against the compromise

decree; and, (xi) that the compromise decree was of sharing of rights in the

property between the co-owners; the builder on the basis of the Collaboration

Agreement had no such rights; thus nothing precluded the plaintiffs and the

defendants no.2&3 to enter into the compromise.

17. The bank also preferred CM (M) No.389/2012 to this Court against

the dismissal of its application objecting to the compromise aforesaid but on

30th March, 2012 withdrew the said petition to seek appropriate legal remedy

by filing an appeal. Vide order dated 30th March, 2012, the said petition was

dismissed as withdrawn. Thereafter RFA 500/2012 has been filed.

18. The builder preferred RFA No.185/2012 in this Court along with an

application for condonation of 1327 days delay in filing the same,

challenging the compromise, preliminary and final decree for partition but on

23rd April, 2012 withdrew the same stating that it was intending to challenge

the order dated 13th January, 2012 supra of dismissal of CM(M) No.29/2012.

19. The plaintiffs thereafter moved an application under Order 12 Rule 6

of the CPC before the Addl. District Judge, for a decree for possession

against the builder and the bank, on admissions, pleading:-

(a) that their predecessor-in-interest Mr. Hardasmal Banasing

Hingorani was the owner of one half undivided share of the

property as per the judgment and decree dated 25th November,

1975 of this Court in suit No.640-A/1974 making the arbitral

award dated 30th September, 1974 a Rule of the Court;

(b) that the Will dated 13th September, 1974 of Mr. Hardasmal

Banasing Hingorani had been admitted by all his natural heirs

and in terms thereof a preliminary decree for partition of the

property had already been passed.

(c) that though the builder and bank were disputing the Will of Mr.

Hardasmal Banasing Hingorani but had no locus to do so;

(d) that the builder was inducted into the suit premises only in the

year 1988 and the bank was inducted into a portion of the suit

property by the builder only in the year 1995 and there was no

occasion for either of them to in any case know of the Will

dated 13th September, 1974 of Mr. Hardasmal Banasing

Hingorani;

(e) that the Collaboration Agreement under which Mrs. Sati

Tahilramani had inducted the builder was unregistered and did

not confer any right in the property on the builder;

(f) that as per the admitted terms of the Collaboration Agreement,

the builder was not to have any title in the suit property but

merely a claim to 50% of the sale proceeds of the

flats/units/floors constructed on the property within a period of

20 months of the date of sanction of building plans;

(g) that the builder also in his written statement had admitted the

said position;

(h) that the builder had not completed the construction which was

still incomplete; in fact the Collaboration Agreement was not

fully acted upon and had been revoked/terminated.

(i) that the builder by filing suit No.740/1992 in this Court had

admitted termination of the Collaboration Agreement vide

Legal Notice dated 17th October, 1992 followed by Public

Notice dated 24th March, 1994;

(j) that the challenge by the builder to the termination of the

Collaboration Agreement was however dismissed on 24th

September, 1998/2nd February, 1999;

(k) that the bank was inducted in the suit property by the builder

vide License Deed dated 20th March, 1995 in violation of the

order dated 6th April, 1994 of status quo in suit No.740/1994;

(l) that the builder being only an agent of Mrs. Sati Tahilramani for

the specific purpose of construction, could not hold on to the

property after the agency agreement had come to an end;

accordingly the builder had no right of possession, management

and control over any portion of the property or to even induct

the bank into possession of the property; and,

(m) that the portion of the property in occupation of the bank, under

the final decree for partition had fallen to the share of the

plaintiffs and the bank had no right to continue in occupation

thereof.

20. The builder filed a reply to the aforesaid application under Order 12

Rule 6 of the CPC pleading:-

(i) that Mrs. Sati Tahilramani was the absolute owner of the

property;

(ii) Mrs. Sati Tahilramani as absolute owner had entered into the

Collaboration Agreement dated 20th September, 1988 with the

builder;

(iii) though Mr. Hardasmal Banasing Hingorani was vide judgment

and decree 25th November, 1975 of this Court in suit No.640-

A/1974 making the arbitral award dated 30th September, 1974 a

Rule of the Court had become the owner of one half share in the

property with the other half share being owned by Mrs. Sati

Tahilramani but the claim of the plaintiffs under the Will of Mr.

Hardasmal Banasing Hingorani was unsustainable as:-

                        A.     though Mrs. Sati Tahilramani was the

                              executrix of the said Will but continued to

                              act as the absolute owner of the property;

                              and,

                       B.     no probate of the said Will had been

                              obtained;

                       C.     that the present suit had been filed in the year

                              2004 i.e. almost after 30 years of the decree

                              dated 25th November, 1975 making the

                              arbitral award a Rule of the Court;

       (iv)    that Mrs. Sati Tahilramani had in pursuance to the Collaboration

Agreement given possession of the property to the builder;

(v) that under the Collaboration Agreement the builder was

empowered to mortgage, sell, alienate, transfer or part with

possession of the property;

(vi) that the builder had paid large sums of money to Mrs. Sati

Tahilramani towards her 50% share of the sale proceeds in the

property;

(vii) that the plaintiffs were nowhere in picture when the

Collaboration Agreement was entered into, or when the earlier

construction was demolished and new construction raised on the

property;

(viii) that the builder was in possession of the property in its

independent right under the Collaboration Agreement;

(ix) that it was expressly provided in the Collaboration Agreement

that the builder was not the agent of Mrs. Sati Tahilramani;

(x) that the provisions of Order 12 Rule 6 were not attracted;

(xi) that the plaintiffs had not paid the appropriate Court Fees; and,

(xii) that the suit filed by Mrs. Sati Tahilramani against the builder

was also dismissed in default on 4th May, 2007 and as such the

validity of cancellation of the Collaboration Agreement had not

been adjudicated.

21. The bank also contested the application under Order 12 Rule 6 of the

CPC on the same grounds as the builder and additionally pleading:-

I. that the bank had vide Agreement dated 20th March, 1995 r/w

MoU dated 20th March, 1995 with the builder acquired three

flats in the property and had paid the entire amount of

consideration therefor to the builder; and,

II. that the bank was a bona fide purchaser of the said partition of

the property and legal owner thereof.

22. The learned Addl. District Judge has vide impugned judgment and

decree dated 15th January, 2013 allowed the application of the plaintiffs

under Order 12 Rule 6 of the CPC and passed a decree for possession

against the builder and the bank, finding/observing/holding:-

A. that it was not in dispute that this Court vide decree dated 25 th

November, 1975 in the suit No.640-A/1974 in terms of made

the arbitral award, declared Mr. Hardasmal Banasing Hingorani

and Mrs. Sati Tahilramani as owners in equal share of the

property;

B. as per the aforesaid decree which was not challenged at any

time by Mrs. Sati Tahilramani, Mr. Hardasmal Banasing

Hingorani was the owner of the 50% of the property;

C. the legal heirs of Mr. Hardasmal Banasing Hingorani were not

disputing his Will dated 13th September, 1974 whereunder the

plaintiffs and the defendant no.1 had succeeded to the 50%

share of Mr. Hardasmal Banasing Hingorani in the property;

D. that under the Collaboration Agreement relied upon by the

builder and the bank, the builder only had a right of 50% of the

sale proceeds of the property;

E. that as per the judgment dated 13th January, 2012 supra in

CM(M) No.29/2012 preferred by the builder and which had

attained finality, the builder had no right, title or interest in the

property;

F. it was the admitted position that the Collaboration Agreement

had been terminated by Mrs. Sati Tahilramani vide Notice dated

17th October, 1992 followed by Public Notice dated 24th March,

1994;

G. it was again the admitted position that though the builder had

challenged the said termination by filing a suit but the said suit

was dismissed in default vide order dated 24th September, 1998;

H. upon dismissal of the suit aforesaid the challenge to the

termination of Collaboration Agreement had come to an end

and had attained finality;

I. that the builder thereafter had no right to remain in possession

of the property;

J. that the bank had no privity of contract with the plaintiffs and

claimed rights only through the builder;

K. that though the bank claimed to be in possession as owner of the

property through the builder but the builder refuted the said

right of the bank and according to the builder the bank was in

occupation of the property as a licensee and not as the owner;

L. that the documents executed between the builder and the bank

also showed the transaction to be only of license and not of sale;

M. that the bank cannot get a better title than the builder;

N. that when the builder itself was not having any right, title or

interest in the property it could not have transferred any such

right to the bank;

O. that the contention of the bank of being a bona fide purchaser

was thus without any merit;

P. that the property already stood partitioned by metes and bounds

between the plaintiffs and the defendants no.1to3;

Q. that though the said partition had been challenged by the bank

and the builder but without any success;

R. that as per the said final decree for partition, the plaintiffs are

the owners of the portion in occupation of the bank; and,

S. that there was thus nothing requiring adjudication and there is

no impediment to granting a decree for possession in favour of

the plaintiffs.

23. The counsel for the bank has argued:-

(a) that there is no prayer in the plaint for relief of possession;

(b) that the bank was originally not even impleaded as a defendant

to the suit and though was subsequently added as a defendant

but no amendment to the plaint incorporating any pleas against

the bank was sought with the result that no averments/relief

exist in the plaint against the bank (however the counsel admits

that no such objection has been taken in the written statement);

(c) that the relief claimed in the plaint for delivery of legacy can

only be with respect to movable and not with respect to

immovable property; reliance is placed on the definition of

legacy in the Oxford English Reference Dictionary; P.

Ramanatha Aiyar‟s The Law Lexicon, Black‟s Law Dictionary

and West's Legal Thesaurus/Dictionary;

(d) thus no decree for recovery of movable property in possession

of the bank could have been passed;

(e) that the Gift Deed of the property by Mr. R.B.Tahilramani in

favour of Mrs. Sati Tahilramani was not set aside by the

Arbitrator in his award (however on enquiry it is again admitted

that no such plea exists in the pleadings);

(f) that there is no judgment declaring Mr. Hardasmal Banasing

Hingorani as the owner of 50% share in the property;

(g) that the plaintiffs are in collusion with the defendants no.2&3;

(h) that the said collusion is evident from the fact that though the

predecessor of the defendants no.2&3 namely Mrs. Sati

Tahilramani had entered into a Collaboration Agreement and

through whom the bank is claiming but in the division effected

by the plaintiffs and the defendants no.2&3 of the property

between themselves, the portion in occupation of the bank has

been allocated to the plaintiffs and not to the defendants no.2&3

who as heirs of Mrs. Sati Tahilramani who had entered into the

Collaboration Agreement could not have recovered possession

from the bank.

(i) that the decree is against the equities of the case;

       (j)     that the bank has been wronged; and,

       (k)     alternatively it is argued that liberty be granted to the bank to

proceed against the heirs of Mrs. Sati Tahilramani.

24. The senior counsel for the builder has argued, (i) that the Arbitration

Award dated 30th September, 1974 is not registered; reliance is placed on

paras 5,7,15 & 20 Lachhman Dass Vs. Ram Lal (1989) 3 SCC 99 and on

Satish Kumar Vs. Surinder Kumar AIR 1970 SC 833; (ii) that there were no

admissions on the basis of which a decree under Order 12 Rule 6 of the CPC

could have been passed; (iii) attention is invited to the Collaboration

Agreement to contend that the same amounts to „liquified sale‟ and having

been acted upon by Mrs. Sati Tahilramani taking 50% of the total sale

proceeds, the builder cannot be deprived of the rights thereunder; (iv) that

there has been no adjudication of the rights claimed by the builder; attention

is invited to para 3 of the written statement on merits of the builder

containing the plea that the builder has a right to retain 50% of the share in

the said project as the sale proceeds of the remaining 50% have already been

paid to Mrs. Sati Tahilramani during her lifetime; (v) attention is invited to

the reply filed by the builder to the application under Order 12 Rule 6 of the

CPC where in para 16 it is pleaded that though the defendants no.2&3 had

initially contested the claim of the plaintiffs but subsequently took a

summersault and admitted claim of the plaintiffs in collusion with the

plaintiffs; (vi) that the vested rights of the builder cannot be disturbed; (vii)

that the Trial Court proceeded on the premise that the order dated 24 th April,

2008 of preliminary and final decree of partition had attained finality when

the same is still subject matter of challenge in RFA No.500/2012; (viii) that

CM (M) petitions aforesaid were filed challenging the order dated 23 rd

September, 2011 and not the preliminary and final decree of partition; (ix)

that in any case the judgment dated 13th January, 2012 of this Court of

dismissal of CM(M) No.29/2012 is also on the ground of the same being not

maintainable and thus any observations on merits therein would also be

obiter; and, (x) that the collusion is also apparent from Dr. Aman Hingorani

having earlier appeared for Mrs. Sati Tahilramani.

25. Dr. Aman Hingorani has argued:-

A. that the builder having withdrawn RFA No.185/2012 preferred

against the preliminary and final decree for partition is not

entitled to argue thereagainst;

B. that though the aforesaid RFA No.185/2012 was withdrawn

stating that the builder was taking its remedies before the

Supreme Court against the judgment dated 13th January, 2012 of

this Court in CM(M) No.29/2012 but the builder has not

approached the Supreme Court till now;

C. that the RFA No.500/2012 filed by the bank which claims

through the builder is also thus not maintainable;

D. that the documents between the builder and the bank show the

bank to be only a licensee and the bank thus does not have any

independent right;

E. that the bank in fact is acting like a shark and is a trespasser in

the property;

F. the builder as well as the bank are bound by their admissions as

contained in the judgment dated 13th January, 2012 in CM(M)

No.29/2012 preferred by the Builder;

G. that RFA No.500/2012 in any case is palpably barred by time

and the delay in filing thereof is not liable to be condoned;

reliance is placed on (i) Ajit Singh Thakur Singh Vs. State of

Gujarat (1981) 1 SCC 495; (ii) Rabindra Nath Samuel

Dawson Vs. Sivakami AIR 1972 SC 730; and, (iii) Pundlik

Jalam Patil Vs. Executive Engineer, Jalgaon Medium Project

(2008) 17 SCC 448;

H. Reliance is placed on the definition of "deliver" in P.

Ramanatha Aiyar‟s The Law Lexicon 1987 Reprint Edition;

I. that the arbitral award culminating in a decree of the Court was

not required to be registered; reliance in this regard is placed on

(i) N. Khosla Vs. Rajlakshmi AIR 2006 SC 1249; (ii) Nathu

Lal Vaishi (Dr.) Vs. G.S. Kamal Advocate 166 (2010) DLT

751; (iii) Som Dev Vs. Rati Ram (2006) 10 SCC 788; and, (iv)

P.K. Nangia Vs. The Land & Development Officer, New Delhi

ILR (1987) I Delhi 405;

J. that the arguments raised are not based on any pleading, neither

in the written statement nor in the memorandum of appeal;

K. that the Will dated 13th September, 1974 of Mr. Hardasmal

Banasing Hingorani is of a date after Mrs. Sati Tahilramani had

in the arbitration proceedings then pending admitted Mr.

Hardasmal Banasing Hingorani to be the owner of 50% share in

the property;

L. that the builder or the bank have no locus to challenge the Will

of Mr. Hardasmal Banasing Hingorani;

M. that the Gift Deed by R.B.Tahilramani in favour of his wife

Mrs. Sati Tahilramani was superseded by the subsequent

arbitration award;

N. that the builder acquiesced in termination of the collaboration

agreement;

O. reliance is placed on (i) Chairman, U.P. Jal Nigam Vs.

Jaswant Singh AIR 2007 SC 924; (ii) Ferro Alloys Corp. Ltd.

Vs. Union of India AIR 1999 SC 1236; and, (iii) Fateh Kumar

Singh Vs. Kishan Chand Kachar AIR 1935 Calcutta 816 to

contend that the builder having not pursued the challenge to the

termination of the Collaboration Agreement, cannot be

permitted to in this suit/proceeding challenge the termination;

P. reliance is placed on D.C.M. Ltd. (M/s) Vs. M/s R.K. Towers

(India) Pvt. Ltd. 2008 IX AD (Delhi) 553 to contend that once

the builder has not claimed specific performance of the

Collaboration Agreement, he is deemed to have waived/given

up its claim for performance and cannot be allowed to resurrect

the same and a transaction cannot be left in a state of flux

indefinitely;

Q. reliance is placed on (i) Arun Mehra Vs. Durga Builders P.

Ltd. (2007) 138 Comp. Case 935 (Delhi); and, (ii) Dalchand

Vs. Seth Hazarimal AIR 1932 Nagpur 34 to contend that the

builder has acquiesced in termination; and,

R. reliance is placed on (i) Salim Makkar Vs. N.K. Pansari AIR

2001 Calcutta 162; and, (ii) Miyabhai Jamalbhai Vs. Karim

Bhai Mahomedbhai AIR 1967 Gujarat 16 to contend that the

bank as a licensee of the builder is bound by the judgments

binding on the builder.

26. The counsel for the bank in rejoinder has referred to Shivashankar

Prasad Sah Vs. Baikunth Nath Singh AIR 1969 SC 971 laying down that

dismissal in default of a proceeding does not amount to " heard and finally

decided by the court".

27. The senior counsel for the builder in rejoinder has invited attention to

the grounds in the memorandum of appeal urging that Mrs. Sati Tahilramani

had entered into the Collaboration Agreement being owner of half of the suit

property and as sole executrix of the estate of Mr. Hardasmal Banasing

Hingorani and being in possession of the same and thus the plaintiffs

claiming under the said estate of Mr. Hardasmal Banasing Hingorani are

bound by her actions.

28. I have considered the rival contentions and perused the records.

29. A perusal of the Collaboration Agreement dated 20th September, 1988

aforesaid shows:-

A. that the same was entered into by Mrs. Sati Tahilramani as sole

absolute owner of the property on the basis of the Gift Deed

dated 23rd May, 1958 executed in her favour by her husband Mr.

R.B.Tahilramani and not in her capacity as the executrix of the

Will of Mr. Hardasmal Banasing Hingorani;

B. that the transaction between Mrs. Sati Tahilramani and the

builder was not of transfer/sale/assignment by Mrs. Sati

Tahilramani to the builder of any right, title or interest in the

property but of Mrs. Sati Tahilramani allowing the builder to

carry out construction of new building on the property at its

own costs and expense after obtaining the various sanctions

therefor and of the builder in lieu of the expenses so incurred by

it, sharing 50% of the sale proceeds of the property and being

given a right to transfer and dispose of the said property; and,

C. the builder was also to apply for and obtain Completion

Certificate of the building.

30. I had during the hearing enquired from the counsels whether any

Occupancy Certificate was obtained with respect to the property.

31. Neither counsel could confirm. I had in fact further enquired from the

bank as to how the bank agreed to occupy the property and open its branch

therein without the property having Occupancy Certificate and whether not

the same is violative of the guidelines of the Reserve Bank of India. No

proper answer was forthcoming.

32. The documents dated 20th March, 1995 between the builder and the

bank with respect to the said property comprise of a MoU and agreements

with respect to individual flats. While the MoU inter alia provides that the

builder had availed of credit facilities from the bank and against which

amounts were outstanding from the builder to the bank and in satisfaction

whereof the builder had agreed to sell portions of the said property to the

bank, under the agreements, the builder granted license to the bank to use the

said portions of the property. Needless to state that both sets of documents

are unregistered.

33. I have bestowed my thoughtful consideration to the controversy.

Though on first blush, the decree for recovery of possession of immovable

property against the bank and the builder without any trial, especially in view

of the aforesaid history appears to be doubtful but on deeper consideration I

am unable to place my finger on any plea/defence of the builder or the bank

on which trial may be necessary. In fact I had repeatedly during the hearing

also enquired from the counsels for the builder and the bank that even if the

matter was to be put to trial, which is their plea/defence, on

proving/establishing of which they have a chance of defeating the claim of

the plaintiffs for recovery of possession of the property from them. No

answer was forthcoming.

34. It is the settled position in law that if on a meaningful and not a formal

reading of the pleadings, it were to be found that there is nothing to be put to

trial and that on the undisputed facts, the lis can be decided, the Court is not

to unnecessarily, for the sake of complying with procedure, put the parties

through the rigmarole of trial. A Division Bench of this Court in P.P.A.

Impex Pvt. Ltd Vs. Mangal Sain Mittal 166 (2010) DLT 84 extended the

principle laid down in T. Arivandandam Vs. T.V. Satyapal (1977) 4 SCC

467 in relation to a plaint, to the written statement also and held that a

defence which is implausible and on a meaningful, not formal reading, is

manifestly vexatious and meritless, clever drafting should not be allowed to

create an illusion and such defences should not be needlessly permitted to go

to trial. . The Supreme Court also recently in M/s Gian Chand Brothers Vs.

Rattan Lal MANU/SC/0015/2013 reiterated that it shall not be sufficient for

a defendant to deny generally the grounds alleged by the plaintiff, but he

must be specific with each allegation of fact. It was further held that where

there is evasive denial, the defendant cannot be permitted to lead evidence,

when nothing is stated in the pleadings.

35. The undisputed position which emerges is as under:-

(a) that though the property was acquired in the name of Mr.

R.B.Tahilramani and was gifted by him to his wife Mrs. Sati

Tahilramani and was standing in the name of Mrs. Sati

Tahilramani;

(b) such plea of benami till the coming into force on 19th May, 1988

of the Benami Transactions (Prohibition) Act, 1988, a plea that

the person in whose name the property may be recorded, was

not the real owner, was available;

(c) the dispute so raised by Mr. Hardasmal Banasing Hingorani

claiming to be the real owner of the said property was referred

to arbitration and in which Mrs. Sati Tahilramani conceded to

her father Mr. Hardasmal Banasing Hingorani being the owner

of 50% share in the property;

(d) the arbitration award declared Mrs. Sati Tahilramani and Mr.

Hardasmal Banasing Hingorani to be the owners in equal share

of the property;

(e) the said arbitration award was made a Rule of the Court by this

Court;

(f) that thus as on 25th November, 1975 i.e. when the arbitration

award was made a Rule of the Court, though the property was

standing in the sole name of Mrs. Sati Tahilramani but Mrs. Sati

Tahilramani was the owner of only 50% share in the property

and her father Mr. Hardasmal Banasing Hingorani was the

owner of the other 50% share in the property; the counsels for

the builder and the bank though have argued that the arbitration

award and the decree making it the same Rule of the Court were

required to be registered but have been unable to make good the

same and thus it cannot be said that for non-registration or for

any other reason Mr. Hardasmal Banasing Hingorani did not

become the owner of 50% share in the property;

(g) that thus, Mrs. Sati Tahilramani, on the date of the

Collaboration Agreement was not the complete owner of the

property was not entitled to enter into the Collaboration

Agreement with the builder with respect to the entire property

and the said Collaboration Agreement entered into by her did

not bind Mr. Hardasmal Banasing Hingorani or his heirs;

(h) the Will dated 13th September, 1974 of Mr. Hardasmal Banasing

Hingorani bequeathing his 50% share in the property to his wife

for her lifetime and thereafter to the plaintiffs and the defendant

no.1 could have been challenged only by the legal heirs or

persons having chance of succession to the estate of Mr.

Hardasmal Banasing Hingorani and not by any other person.

Thus the challenge by the builder and the bank to the said Will

by putting the plaintiffs to proof thereof is of no avail,

especially when none of the natural heirs of Mr. Hardasmal

Banasing Hingorani are challenging the Will and have rather

admitted the same;

(i) the plaintiffs along with the defendant no.1, under the said Will

have become entitled to 50% share in the property;

(j) that the Collaboration Agreement entered into by Mrs. Sati

Tahilramani with the builder though binding on the 50% share

of Mrs. Sati Tahilramani in the property, was terminated by

Mrs. Sati Tahilramani;

(k) the builder though initiated legal proceedings challenging the

said termination but did not pursue the same;

(l) even if the Collaboration Agreement is to be considered as an

agreement by Mrs. Sati Tahilramani to transfer right, title,

interest, share in her 50% share in the property in favour of the

builder, the same remained an „agreement to transfer‟ and did

not translate into „transfer‟;

(m) the builder did not do anything to complete the said transfer;

(n) even a purchaser of immovable property is not entitled to

continue possession in pursuance to an agreement to purchase

without applying for completion of purchase/transfer save under

Section 53A of Transfer of Property Act, 1882;

(o) there is no plea of the builder under Section 53A of the Transfer

of Property Act; The Division Benches of this Court in Kanhya

Lal Vs. Birdhi Chand Girdhari Lal MANU/DE/0333/1972 and

in State Bank of India Vs. Pushpa Arora 64 (1996) DLT 557

have held that a plea of part performance which necessarily

involves questions of fact cannot be permitted to be raised in

appeal, when it was not taken in the written statement in the

Trial Court though when a defendant in the written statement

states all the essential facts without stating the effect of those

facts, the benefit of Section 53A of the Transfer of Property Act

cannot be denied to him merely on the ground that there is no

specific mention of Section 53A of the Transfer of Property

Act. The Supreme Court also in Williams Vs. Lourdusamy

(2008) 5 SCC 647 held that it is one thing to say that a person is

in possession of the property and it is another thing to say that

he has a right to possess pursuant to or in furtherance of an

agreement for sale and that for application of Section 53A of the

Transfer of Property Act, requisite ingredients must be pleaded.

       (p)     the supreme court in Mohan Lal Vs. Mirza Abdul Gaffar

               (1996)     1     SCC    639   held   that   once    the    agreement

purchaser/transferee looses his right of specific performance by

dismissal of the suit thereof, it would be inconsistent and

incompatible with his right to remain in possession under the

agreement; it was further held that the agreement to transfer

does not create title or interest in property and once the

agreement has met with dismissal of suit, the willingness of

purchaser/transferee to perform his part of the contract does not

arise.

(q) Similarly in D.S. Parvathamma Vs. A. Srinivasan (2003) 4

SCC 705 it was held that after dismissal on merits of a suit for

specific performance it cannot be said that the

purchaser/transferee had performed or was willing to perform

his part of the contract and is thus not entitled to protect his

possession under section 53-A of the Transfer of Property Act,

1882.

(r) Though the supreme court in Shrimant Shamrao Suryavanshi

Vs. Pralhad Bhairoba Suryavanshi (2002) 3 SCC 676 held that

merely because the claim for specific performance has become

barred by time would not disentitle the purchaser /transferee

from invoking section 53-A but the said judgment would not be

applicable since present is the case of a builder having initiated

challenge to transfer and the same having been dismissed in

default.

(s) it has been consistently held by this court in Jiwan Das Vs.

Narain Das AIR 1981 Del. 291, Sunil Kapoor Vs. Himmat

Singh 167 (2010) DLT 806 and M/S ASV Industry Vs.

Surinder Mohan MANU/DE/2060/2013 that an agreement

purchaser simpliciter has no rights in the property, not only till

the passing of a decree for specific performance of the

agreement but even till the execution of the conveyance in

pursuance thereto.

(t) the rights even if any agreed to be created by Mrs. Sati

Tahilramani in favour of the builder with respect to her share in

the property thus never fructified and the possession of the

builder and through the builder of the bank of the property is

unauthorized.

36. On all the aforesaid aspects there is no disputed fact which requires

adjudication by trial.

37. The CPC after completion of pleadings requires the Court to see

whether any material issue of law or fact arise from the pleadings of the

parties. If no material issue of law or fact to be adjudicated in trial arise,

order 15 of the CPC requires the Court to pass a decree forthwith.

38. Though the argument that there are no admissions is an attractive one

but as held by the Division Bench of this Court in Vijaya Myne Vs. Satya

Bhushan Kaura 142(2007) DLT 483(DB), SLP(C) No. 20273/2007

whereagainst was dismissed on 12th November, 2007, that the admissions

can also be constructive which can be inferred from vague and evasive

denial while answering specific pleas and that admissions can be inferred

from the facts and circumstances of the case. Moreover as aforesaid the

Court is to read the pleadings meaningfully and not formally. In the present

case as aforesaid on a meaningful reading of the pleadings the aforesaid

undisputed facts emerge and which are enough for a decree for possession to

be passed against the appellants. The counsels for the appellants are at a loss

to show any defence which have required to establish/prove in trial and if

successful wherein they would be entitled to defeat the claim for possession.

39. Though there is undue delay in preferring the RFA No.500/2012 and

there is no sufficient cause disclosed for condonation thereof and the conduct

of the appellants is replete with negligence, I may notice but even otherwise

no merit is found therein. Firstly the RFA No.185/2012 preferred by the

builder against the preliminary and final decree for partition on compromise

has been withdrawn and which binds the bank also. Secondly, once it is

found that the builder and the bank claiming through the builder, after having

failed to challenge the termination of the Collaboration Agreement were left

with no rights whatsoever in the property, they would have no locus to

challenge the preliminary and final decree for partition even if on consent

between the plaintiffs and the defendants no.2&3, mutually dividing the

property between themselves.

40. For all the aforesaid reasons, there is no merit in either of the appeals

which are dismissed with costs.

Decree sheet be drawn up.

RAJIV SAHAI ENDLAW, J.

JANUARY 31, 2014/bs/pp..

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter