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

Mrs. Vaneeta Khanna And Anr. vs Mr. Rajiv Gupta And Ors.
2015 Latest Caselaw 7496 Del

Citation : 2015 Latest Caselaw 7496 Del
Judgement Date : 1 October, 2015

Delhi High Court
Mrs. Vaneeta Khanna And Anr. vs Mr. Rajiv Gupta And Ors. on 1 October, 2015
Author: Valmiki J. Mehta
*            IN THE HIGH COURT OF DELHI AT NEW DELHI

+                         CS(OS) No.1200/2006

%                                                          1st October, 2015

MRS. VANEETA KHANNA AND ANR.                ..... Plaintiffs
                 Through: Mr. Sandeep Mittal, Advocate.



                          Versus


MR. RAJIV GUPTA AND ORS.                                    ..... Defendants
                  Through:               Mr. Raj Kumar Sherawat, Advocate
                                         with Mr. Arun Sukhija, Advocate for
                                         defendant Nos.3 to 6.

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

To be referred to the Reporter or not?         Yes


VALMIKI J. MEHTA, J (ORAL)

1.

This is a suit filed for possession, declaration, mesne

profits/damages, perpetual injunction and mandatory injunction. The suit

property is the property bearing no.8/289, Sunder Vihar, Paschim Vihar,

New Delhi-110087 on a plot admeasuring 267 sq yds. There are two

plaintiffs in the suit. Plaintiff no.1 is Smt. Vaneeta Khanna and who is the

wife of plaintiff no.2/Mr. Arun Khanna. Plaintiff no.1 pleads that she

purchased rights in the suit property in terms of the original bunch of

documentation dated 12.5.2004 read with the registered Agreement to Sell

dated 16.6.2004 executed by plaintiff no.2 as a general power of attorney

holder (registered) of defendant no.2. There are six defendants in the suit.

Defendant no.1/Mr. Rajiv Gupta is the original owner of the suit property.

Defendant no.2/Mr. Judge Chawla is said to be the person who had

purchased the suit property from defendant no.1 in terms of documents dated

12.5.2004 including the registered General Power of Attorney dated

12.5.2004 executed by the defendant no.1 in favour of the defendant no.2.

Defendant nos. 3 to 6 claim to be the bona fide purchasers of the suit

property in terms of the later documentation dated 14.9.2004.

2. The case as pleaded by the plaintiffs is that plaintiff no.1

purchased rights in the suit property as per documentation dated 12.5.2004

and which documents are an agreement to sell, general power of attorney,

registered Will, possession letter, receipt and affidavit. Out of these

documents, the power of attorney executed in favour of plaintiff no.2 by the

defendant no.2 was duly registered before the Sub-Registrar. One more

document which was registered on 12.5.2004 is the Will executed in favour

of plaintiff no.1 by defendant no.2. Other documents are unregistered

documents. The case of the plaintiffs is that for acquiring ownership rights

in the suit property in terms of the documentation dated 12.5.2004, a sum of

Rs.5 lacs by a crossed cheque was paid by the plaintiff no.1 to the defendant

no.2. The further case of the plaintiffs is that the Agreement to Sell

executed on 12.5.2004 could not be registered on account of certain

deficiency in stamp duty and therefore after making up the deficiency of

stamp duty, the fresh Agreement to Sell was executed and registered on

16.6.2004 in favour of plaintiff no.1 by the plaintiff no.2 acting under the

registered Power of Attorney dated 12.5.2004 executed by the defendant

no.2 in favour of the plaintiff no.2. Plaintiffs plead that they received

possession of the suit property pursuant to the aforesaid documentation

executed in favour of the plaintiff no.1. Plaintiffs also plead that since the

suit property was to be got converted from lease hold to free hold, therefore,

on the request of the defendant no.2, plaintiff no.1 in trust gave some signed

papers in blank to the defendant no.2 so that necessary papers could be

prepared and filed for conversion of the property from lease hold to free hold

before the Delhi Development Authority (DDA). Plaintiffs claim that the

defendant no.2 misused these blank papers and instead created/fabricated a

collaboration agreement with respect to rights in favour of defendant no.2 by

the plaintiff no.2 of the second floor and above of the suit property, and this

was done because really the suit property when purchased by the plaintiff

no.1 was constructed only on the ground floor and the first floor portion i.e

defendant no.2 had a fraudulent intention because he realized that he could

take advantage alongwith defendant no.1 that the documents executed in

favour of the plaintiffs referred to the suit property with only as being the

ground floor and the first floor. The further case of the plaintiffs is that

when plaintiffs visited the suit property on 24.7.2004, it transpired that the

locks which the plaintiff no.1 had put on the suit property on execution of

the documents in favour of the plaintiff no.1, were broken and the locks

were found to be broken by the defendant no.1. Plaintiffs claim that they

were shocked by the action of the defendant no.1 in trespassing into the suit

property and therefore a complaint was lodged with the local police station

on 24.7.2004 with respect to the illegal act of trespass of the defendant no.1

in the suit property and dispossession of the plaintiffs. The defendant no.1

when called by the police informed that his sisters had filed a suit for

partition against him and in that civil suit a status quo Order was passed by

the Civil Court on 6.9.2000 restraining the defendant no.1 from transferring

the suit property. Plaintiffs were shocked to learn about the pendency of the

suit filed by the sisters and the plaintiffs realized that they were being

cheated by the defendant nos.1 and 2. Plaintiff no.1 claims that the sisters of

the defendant no.1 had already executed a registered Relinquishment Deed

in favour of the defendant no.1 on 20.5.2002 and in fact on 17/18.12.2002

the defendant no.1's name was mutated in the records of the DDA as the

sole owner of the suit property. Plaintiffs plead that defendant nos.1 and 2

have thereafter illegally and fraudulently got executed documents dated

17.8.2004, 19.8.2004 and 9.9.2004 whereby defendant no.2 claims that he

had no rights in the suit property and it was only defendant no.1 who was the

owner of the suit property and the defendant no.1 thereafter purports to have

executed documents allegedly transferring rights in the suit property in

favour of defendant nos.3 to 6 by the documents dated 14.9.2004 and

received a sale consideration of Rs.11.65 lacs. Plaintiffs have referred to the

FIR no.938/2004 which was registered with the police station with respect to

the fraudulent dispossession of the plaintiffs of the suit property and the

illegality of the documents executed by defendant no.2 in favour of the

defendant no.1 and the subsequent documentation executed by the defendant

no.1 in favour of defendant nos.3 to 6. Plaintiffs had earlier filed a civil suit

bearing no.393/2004 before the District Court of Delhi under Sections 5 and

6 of the Specific Relief Act, 1963 seeking possession and also had sought

permanent injunction and mesne profits with respect to the suit property.

This suit was dismissed by the District Court by its Judgment dated

27.11.2004 on the application under Order VII Rule 11 of the Code of Civil

Procedure, 1908 (CPC) filed by the defendant no.1 in the said suit Mr. Rajiv

Gupta and who is the defendant no.1 in the present suit. The suit was

rejected under Order VII Rule 11 CPC on the ground that plaintiffs had

suppressed the fact with respect to existence of the Collaboration Agreement

dated 18.5.2004 entered into by the plaintiff no.2 with the defendant no.2

herein. This earlier suit was dismissed after the District Court recorded the

statement of the plaintiff no.2 in the present suit (and who was plaintiff no.1

in the said suit) on 28.9.2004 when plaintiff no.1 in the said suit Sh. Arun

Khanna stated that he had seen the collaboration agreement and his

signatures appeared on the collaboration agreement but it was not known as

to how the defendant no.2 in the said suit Mr. Judge Chawla (and who is also

defendant no.2 in the present suit) had obtained the signatures of Sh. Arun

Khanna on this collaboration agreement. The judgment of the District Court

was challenged before the High Court but that challenge was not successful

and this Court vide its Judgment dated 2.3.2006 in RFA No.631/2004

dismissed the appeal. The matter was thereafter carried to the Supreme

Court and the Supreme Court dismissed the SLP but gave liberty and

entitlement to the plaintiffs to file a suit inasmuch as the earlier suit before

the District Court filed by the plaintiffs had been dismissed only under Order

VII Rule 11 CPC. This Order of the Supreme Court dated 28.4.2006 reads

as under:-

"The petitioners herein had filed a Suit purported to be under the provisions of Section 5 & 6 of the Specific Relief Act. However, in the said Suit the petitioners had prayed for grant of permanent injunction or in the alternative recovery of possession or in the further alternative a decree for specific performance of contract. Such a Suit was not maintainable in law. However, the learned Judge had dismissed the Suit purported to be in terms of Order VII Rule 11 of the Code of Civil Procedure on the ground that the plaintiff has prayed a fraud by withholding the relevant agreement and material in the matter.

In view of the fact that the plaintiff can file an appropriate suit, we do not think it to be a fit case for us to exercise our discretionary jurisdiction under Article 136 of the Constitution. The special leave petition is dismissed accordingly." (underlining added)

The present suit was thereafter filed by the plaintiffs.

3. Though defendant no.2 appeared and filed his written

statement. He however subsequently failed to appear and was proceeded ex

parte but those ex parte proceedings were thereafter set aside and defendant

no.2 was allowed to lead evidence. Defendant no.1 on the other hand never

filed his written statement but surprisingly he appeared and cross-examined

the witnesses of the plaintiffs. The main contesting defendants in the suit

are actually the defendant nos.3 to 6 who claim to be the bona fide

purchasers of the suit property in terms of the later documentation dated

14.9.2004. As per the case of the defendant nos.3 to 6, they have purchased

rights in the suit property from the defendant no.1 in terms of the

documentation dated 14.9.2004, and as already stated above, the

documentation dated 14.9.2004 was preceded by the documentation

executed on 17.8.2004, 19.8.2004 and 9.9.2004 whereby defendant no.2 is

said to have firstly cancelled the GPA in favour of the plaintiff no.2 by the

defendant no.2 and defendant no.2 gave a declaration that it is the defendant

no.1 who is the owner of the suit property and is entitled to deal with the

same. Accordingly, defendant no.1 thereafter pleaded by defendants no. 2 to

6 has executed the documentation dated 14.9.2004 in favour of defendant

nos.3 to 6. In the written statement of defendant nos.3 to 5, these defendants

have pleaded that the present suit is barred by the principle of res judicata

and that the suit has not been properly valued for the purposes of court fees

and jurisdiction. Defendant nos.3 to 6 have also pleaded that plaintiffs have

not come to this Court with clean hands. Defendant nos.3 to 6 have denied

the legal validity of the documents executed in favour of the plaintiffs by

defendant no.2.

4. In this suit, the following issues were framed on 15.7.2008:-

"Issues

1) Whether the Plaintiff No.1 has acquired any title to property no. 8/289, Sunder Vihar, Paschim Vihar, New Delhi and is entitled to possession thereof? OPP

2) If the issue no.1 is decided in favour of the Plaintiff No.1, whether the Plaintiff No.1 is entitled to any mesne profits, if so, at what rate and for what period and from whom? OPP

3) Whether there exists any collaboration agreement dated 18 th May, 2004 between the Plaintiff No.2 and Defendant No.2, if so, to what effect? OPPr

4) Whether the suit is barred by resjudicata? OPD

5) Whether the Defendants No.3 to 5 are bonafide purchasers without notice and are not liable to deliver possession to the Plaintiff No.1? OPD 3 to 5.

6) Whether the Defendants No.1 & 2 are in collusion with each other and what is the effect, if any, of the documents dated 17th August, 2004, 19th August, 2004 and 9th September, 2004 inter se the said Defendants? OPP

7) Whether the suit is correctly valued for the purposes of court fee and jurisdiction, if not, to what effect? OPD 2

8) Relief."

Issue No.1

5. Let me first take up issue no.1, and which is the most crucial

issue in the present case as to whether the plaintiff no.1 can be said to have

purchased rights in the suit property under the documentation dated

12.5.2004 and the registered Agreement to Sell dated 16.6.2004. The

documents which have been proved and exhibited by the plaintiffs in support

of their case are as under:-

(i) Registered General Power of Attorney dated 12.5.2004 executed by

defendant no.1 in favour of defendant no.2; Ex.PW1/1

(ii) Agreement to Sell in favour of plaintiff no.1 by defendant no.2 dated

12.5.2004; Ex.PW1/2

(iii) Registered General Power of Attorney executed by defendant no.2 in

favour of plaintiff no.2; Ex.PW1/6

(iv) Receipt dated 12.5.2004 by defendant no.2 in favour of plaintiff no.1;

Ex.PW1/3

(v) Affidavit dated 12.5.2004 by defendant no.2 in favour of plaintiff no.1;

Ex.PW1/4

(vi) Registered Will dated 12.5.2004 executed by defendant no.2 in favour

of plaintiff no.1; Ex.PW1/5

(vii) Registered Agreement to Sell dated 16.6.2004 executed by plaintiff

no.2 in favour of plaintiff no.1 acting as the registered Power of Attorney

holder dated 12.5.2004 of defendant no.2 in favour of plaintiff no.2;

Ex.PW1/8

(viii) Police complaint dated 24.7.2004 of the plaintiff no.1 being illegally

dispossessed; Ex.PW1/9

(ix) Order of the Supreme Court in SLP No.6902/2006 dated 28.4.2006;

Ex.PW1/19

6. With respect to whether the documents dated 12.5.2004 read

with registered Agreement to Sell dated 16.6.2004, and which documents

have transferred the title and possession to the plaintiffs, create or do not

create any legal rights in favour of plaintiff no.1 with respect to the suit

property, the arguments urged on behalf of the defendant nos.3 to 6 have to

be examined at this stage. The first argument urged on behalf of the

defendant nos.3 to 6 in this regard is that as per the plaint, the plaintiff no.1

claims to be the owner of the suit property by the documents including the

Agreement to Sell dated 12.5.2004, but since the Agreement to Sell dated

12.5.2004 is an unregistered Agreement to Sell, hence no rights in the suit

property were created in favour of the plaintiff no.1 in view of the amended

Section 53A of the Transfer of Property Act, 1882; by the Act 48 of 2001

w.e.f 24.9.2001; inasmuch as after 24.9.2001 an agreement to sell can only

be looked into if the agreement to sell is duly stamped and registered.

Secondly, it is argued on behalf of the defendant nos.3 to 6 that the

registered Agreement to Sell dated 16.6.2004 shows the lie of the plaintiffs

that Agreement to Sell dated 12.5.2004 could not be registered on the same

date on account of deficiency in the stamp duty inasmuch the stamp duty of

the registered agreement to sell shows that the same was purchased earlier in

April, 2004, i.e prior to the documentation dated 12.5.2004 in favour of

plaintiff no.1, and this Court therefore should not believe the case urged on

behalf of the plaintiffs that the Agreement to Sell dated 12.5.2004 could not

be registered on account of deficiency of stamp duty. Thirdly, it is argued

that plaintiffs have not filed the documents said to have been executed on

12.5.2004 in favour of defendant no.2 by defendant no.1 and by which

defendant no.2 is said to have become owner of the suit property for further

transferring the suit property in favour of the plaintiff no.1. Fourthly, it is

argued that the documents of May, 2004 could not have been validly and

legally executed by defendant nos.1 and 2 in favour of plaintiff no.1,

inasmuch as on this date the interim Order dated 6.9.2000 passed in the suit

of the sisters of the defendant no.1 was operating and which interim order

continued to operate till 3.9.2004 and therefore during the operation of an

interim order of a Civil Court, no valid title could have passed from the

defendant nos.1 and 2 to the plaintiff no.1. Fifthly and finally it is argued

that even before the documents dated 12.5.2004 were executed in favour of

the plaintiff no.1 by the defendant no.1, in favour of the defendant nos.3 to 6

there were executed and existed the documentation dated 22.3.2004 being

the registered General Power of Attorney dated 22.3.2004 and a registered

Will dated 22.3.2004.

7. On behalf of the defendants the following documents have been

proved and relied upon:-

(i) Registered General Power of Attorney dated 22.3.2004 executed by

defendant no.1 in favour of defendant no.3; Ex.D-1

(ii) Registered Will dated 22.3.2004 executed by defendant no.1 in favour of

defendant no.3; Ex.D-2

(iii) Registered Agreement to Sell dated 14.9.2004 by defendant no.1 in

favour of defendant nos.3 to 5; Ex.D-3W1/6

(iv) Receipt dated 14.9.2004 in favour of defendant nos.3 to 5;

Ex.D3W1/10

(v) Judgment of the District Court dated 27.11.2004; Ex.PW1/16

(vi) Judgment dated 2.3.2006 in RFA No.631/2004; Ex.PW1/17

8. At this stage Section 48 of the Transfer of Property Act, 1882

requires to be referred to. This section provides that when with respect to

one property documents of transfer of rights therein are executed at different

points of time, then, earlier documents would prevail over later documents.

Section 48 of the Transfer of Property Act, 1882 reads as under:-

"48. Priority of rights created by transfer.-

Where a person purports to create by transfer at different times rights in or over the same immovable property, and such rights cannot all exist or be exercised to their full extent together, each later created right shall, in the absence of a special contract or reservation binding the earlier transferees, be subject to the rights previously created."

9. When a person owns a property he owns a bundle of rights ie an

owner may let out the property-one right, he may then mortgage the same-

second right, and then he may sell whatever rights remaining, in him as a

mortgagor of a tenanted property-a third right. In my opinion, rights which

are talked of in any property which is the subject matter of Section 48 of the

Transfer of Property Act, would include rights either in whole or in part of

the property and either entire ownership rights or even part rights in the

property. Section 48 of the Transfer of Property Act specifically uses the

expression rights in an immovable property and not complete ownership

rights indicating that once different rights exist in an immovable property;

qua one right in an immovable property which is transferred at one earlier

point of time, the said earlier transaction will prevail over a right of the same

nature created later qua the same immovable property. For example, if a

tenancy right is created with respect to one floor in a property on one date

and thereafter tenancy rights are again created with respect to the same floor

on a later date, then the earlier tenancy rights created will prevail over the

later created tenancy rights. Tenancy rights are obviously lesser rights than

the complete ownership rights in a suit property. Therefore, if valid rights

are created as per the doctrine of part performance of Section 53A of the

Transfer of Property Act in favour of the plaintiff no.1, even if thereafter

there are rights created in the suit property in favour of defendant nos.3 to 6

in terms of the later documents relied upon by them, such later documents

are of no purport and effect because once rights have already been

transferred by an earlier set of documents, merely because subsequent set of

documents are created the said later documentation cannot transfer rights ie

nemo dat quod non habet.

10. The arguments urged on behalf of defendant nos.3 to 6 have to

be rejected that plaintiffs are claiming rights in the suit property only by the

documentation dated 12.5.2004 which being unregistered did not create any

rights, inasmuch as, the contents of the plaint have to be read as a whole and

when so done it is seen that plaintiffs are claiming rights in the suit property

not only in terms of the documentation dated 12.5.2004 but also in terms of

the registered Agreement to Sell dated 16.6.2004. Once the Agreement to

Sell dated 16.6.2004 is duly stamped and registered, plaintiff no.1 will under

Section 53A of the Transfer of Property Act, 1882 have rights in the suit

property and better rights than those created under any subsequent date

documents which are executed with respect to the suit property by either the

defendant no.1 or defendant no.2 or defendant nos.1 and 2 jointly. Also, it is

relevant to note that at the time of executing of the registered Agreement to

Sell dated 16.6.2004 by the plaintiff no.2 in favour of plaintiff no.1, plaintiff

no.2 was acting under the valid and subsisting registered Power of Attorney

executed on 12.5.2004 by the defendant no.2 in favour of the plaintiff no.2

as such Power of Attorney was not cancelled when the Agreement to Sell

dated 16.6.2004 was executed by the plaintiff no.2 in favour of the plaintiff

no.1. Transferring of possession to plaintiffs is mentioned in the Agreements

to Sell dated 12.05.2004 and 16.6.2004. Also, in the written statement of the

defendant no.2 there is no dispute that defendant no.2 executed the

documents dated 12.05.2004 and the defence is only that these documents

were executed as security and which documents alleged were given up in the

Collaboration Agreement dated 18.05.2004 being executed between the

plaintiff no.2 and the defendant no.2. As will be discussed below, the

defendant no.2 has failed to prove any Collaboration Agreement dated

18.05.2004. In my opinion, therefore plaintiff no.1 did get valid title rights in

the suit property in terms of the documentation dated 12.5.2004 read with

the registered Agreement to Sell dated 16.6.2004.

11(i). It was then argued on behalf of the defendant nos.3 to 6 that

once the defendant nos.3 to 6 had in fact rights prior in date to the plaintiff

no.1 in the suit property inasmuch as defendant nos.3 to 6 had in their favour

the earlier executed registered Power of Attorney and the Will dated

22.3.2004, then by the selfsame logic of Section 48 of the Transfer of

Property Act, the defendant nos.3 to 6 would hence be owners of the suit

property and not the plaintiff no.1. The argument of the defendant nos.3 to 6

is impressive only at the first blush, however the argument is really without

any substance and liable to be rejected for reasons given hereinafter.

(ii) Firstly, the defendant nos.3 to 6 have made no whisper at all of these

documents dated 22.3.2004 in their written statement and have not pleaded

any rights in their favour in terms of these documents dated 22.3.2004. No

such issue has also been framed of defendant nos. 3 to 6 having title rights

because of the documents dated 22.3.2004. The documents dated 22.3.2004

were introduced only at the stage of evidence of the defendants. Thus on the

principle that no amount of evidence can be looked at on a case which is not

put up, these documents cannot be looked into to create rights in favour of

defendant nos. 3 to 6. In my opinion, counsel for the plaintiffs is correct in

arguing that the defendant nos.3 to 6 did not rely upon the documents dated

22.3.2004 in their favour because rights under those documents had been

given up and never enforced and knowing so for that reason, the defendant

nos.3 to 6 never relied upon or wanted to take benefit of the documents

dated 22.3.2004 by claiming rights under such documents in terms of their

pleadings. It is only during the course of the evidence being led in the suit

that the defendant nos.3 to 6 suddenly realized that they may not succeed on

the basis of the documents dated 14.9.2004 executed in their favour and

therefore they thought it fit to introduce a totally new case under the

documents dated 22.3.2004 and which admittedly is not even pleaded.

(iii) The second reason for not giving any valid entitlement to the defendant

nos.3 to 6 of the documents dated 22.3.2004 is that these documents dated

22.3.2004 do not reflect that possession of the suit property under these

documents was specifically given to the defendant nos.3 to 6 by the

defendant no.1 as I do not find any language in these documents dated

22.3.2004 which categorically states that possession of the suit property was

transferred by defendant no.1 in favour of the defendant nos.3 to 6.

(iv) Thirdly, it may also be noted that entitlement to remain in possession

has to be in terms of a document which gives both legal and physical

possession and entitlement to legal possession is only through the doctrine of

part performance under Section 53A of the Transfer of Property Act in terms

of a registered agreement to sell only, but such a registered agreement to sell

admittedly does not exist in favour of the defendant nos.3 to 6 as on

22.3.2004 because on 22.3.2004 the documents executed and in favour of

the defendant nos.3 to 6 were only a Power of Attorney and a registered Will

and that too without there being given possession of the suit property as

stated above.

(v) Therefore, in my opinion defendant nos.3 to 6 cannot rely upon the

documents dated 22.3.2004 of they either having been given title rights in

the suit property by these documents or having been given possession of the

suit property by these documents or having been given possession in the

nature of part performance under Section 53A of the Transfer of Property

Act in terms of the documents dated 22.3.2004.

12. At this point it requires to be noted that a contractual document

can only be cancelled by a contractual document i.e if a sale deed is

executed, then it is not open to a seller of a sale deed to unilaterally cancel

the contractual document being a sale deed. This I am saying so because if

rights are validly created in the suit property in favour of the plaintiff no.1

by the documents dated 12.5.2004 and 16.6.2004, then merely because

thereafter defendant nos.1 and 2 have executed various cancellation deeds

cancelling any rights in the suit property of the plaintiff no.1, such unilateral

actions surely cannot have the legal effect of taking away and cancel the

valid title rights which the plaintiff no.1 had in the suit property by virtue of

the documents dated 12.5.2004 and 16.6.2004 in her favour. Thus all

documents executed after 12.5.2004 and 16.6.2004 in favour of anyone by

the defendant nos. 1 and 2 jointly or severally are illegal, null and void

including the documents dated 17.8.2004, 19.8.2004 and 14.9.2004 and

these latter documents post 16.6.2004 are accordingly declared to be null

and void and of no legal effect.

13. I also reject the argument urged on behalf of the defendant

nos.3 to 6 that the judgment of the Supreme Court in the case of Suraj Lamp

and Industries Private Limited Vs. State of Haryana and Anr., (2012) 1

SCC 656 helps the defendant nos.3 to 6 to show that the documents dated

12.5.2004 and 16.6.2004 do not create any rights in favour of the plaintiff

no.1. This is because paras 19 and 24 of the judgment in the case of Suraj

Lamp and Industries Private Limited (supra) in fact protect the rights

created under Section 53A of the Transfer of Property Act and these paras

19 and 24 of the judgment in the case of Suraj Lamp and Industries Private

Limited (supra) read as under:-

"19. Any contract of sale (agreement to sell) which is not a registered deed of conveyance (deed of sale) would fall short of the requirements of Sections 54 and 55 of Transfer of Property Act and will not confer any title nor transfer any interest in an immovable property (except to the limited right granted under Section 53A of Transfer of Property Act). According to Transfer of Property Act, an agreement of sale, whether with possession or without possession, is not a conveyance. Section 54 of Transfer of Property Act enacts that sale of immoveable property can be made only by a registered instrument and an agreement of sale does not create any interest or charge on its subject matter.

24. We therefore reiterate that immovable property can be legally and lawfully transferred/conveyed only by a registered deed of conveyance. Transactions of the nature of 'GPA sales' or 'SA/GPA/WILL transfers' do not convey title and do not amount to transfer, nor can they be recognized or valid mode of transfer of immoveable property. The courts will not treat such transactions as completed or concluded transfers or as conveyances as they neither convey title nor create any interest in an immovable property. They cannot be recognized as deeds of title, except to the limited extent of Section 53A of the Transfer of Property Act. Such transactions cannot be relied upon or made the basis for mutations in Municipal or Revenue Records. What is stated above will apply not only to deeds of conveyance in regard to freehold property but also to transfer of leasehold property. A lease can be validly transferred only under a registered Assignment of Lease. It is time that an end is put to the pernicious practice of SA/GPA/WILL transactions known as GPA sales." (underlining added)

Clearly therefore the judgment of the Supreme Court in the case

of Suraj Lamp and Industries Private Limited (supra) does not help the

defendant nos.3 to 6 but in fact goes against defendant nos. 3 to 6 because

the Supreme Court has held that whatever rights are created under Section

53A of the Transfer of Property Act are protected and would be available.

Also, it is further noted that in the present case the judgment of the Supreme

Court in the case of Suraj Lamp and Industries Private Limited (supra)

will ex facie not apply because the rationale and the ratio of the judgment of

the Supreme Court in the case of Suraj Lamp and Industries Private

Limited (supra) was to prevent unregistered documents transferring title in

immovable properties that too without payment of stamp duty, however in

the present case the agreement to sell which has been executed is no doubt

post 24.9.2001 i.e after the Act 48 of 2001 came in amending Section 53A of

the Transfer of Property Act, but the Agreement to Sell dated 16.6.2004 is a

duly stamped and registered document as required by law. I therefore reject

this argument urged on behalf of the defendant nos.3 to 6.

14. Defendants no.3 to 6 have argued that the reason given by the

plaintiffs of inadequate stamp duty being the reason for not registering the

Agreement to Sell dated 12.5.2004 is a false one, because, the stamp papers

of the Agreement to Sell dated 16.6.2004 show that they were already

purchased in April, 2004 prior to the execution of the Agreement to Sell

dated 12.5.2004 in favour of plaintiff no.1, however this argument is

misconceived because no doubt the stamp papers of the agreement to sell are

of April, 2004 but since there was deficiency of stamp papers of value of

Rs.5,700/-, the deficiency was made up after 12.5.2004 and which is seen

from the stamps of franking qua making up of deficiency in stamp duty on

the first page of the Agreement to Sell dated 16.6.2004.

In any case once the Agreement to Sell dated 16.6.2004 is otherwise a

validly executed and registered document as held above even for the sake of

argument that the plaintiffs have not stated the complete truth cannot simply

and only for that reason be a reason in law to legally discard a validly

executed and registered Agreement to Sell dated 16.6.2004. As repeatedly

held by courts, the maxim of falsus in uno, falsus in omnibus has no

application in this country.

15. The defendants no.3 to 6 also have argued that plaintiffs have

not filed documents executed by defendant no.1 in favour of defendant no.2

on 12.5.2004 but in my opinion this was not necessary as it is enough for the

plaintiffs to have filed and proved as Ex.PW1/1 the registered GPA dated

12.5.2004 executed by defendant no.1 in favour of defendant no.2 as the

documents executed by defendant no.2 in favour of the plaintiff no.1 is

under this registered General Power of Attorney Ex.PW1/1 dated 12.5.2004.

16. Even the argument that documents dated 12.5.2004 were

executed in favour of defendant no.2 and plaintiff no.1 during the currency

of an interim order in a suit filed by the sisters of defendant no.1 and hence

are invalid, has no legs to stand upon firstly because any locus to argue such

aspect would be only of the sisters and not of defendants no.3 to 6 and

secondly as clarified by the Supreme Court recently in the judgment in the

case of Thomson Press (India) Limited Vs. Nanak Builders and Investors

P. Ltd. And Ors. (2013) 5 SCC 397 that transfer during pendency of a suit

is only to protect the plaintiff if a suit succeeds because of the principle of lis

pendens under Section 52 of the Transfer of Property Act and it is noted that

the suit of the sisters has been compromised with defendant no.1 and

withdrawn. Therefore, the defendant nos. 3 to 6 cannot rely upon this

argument and which is rejected.

17. Issue no.1 is therefore decided in favour of the plaintiff no.1

and against the defendants.

Issue no.3

18. I may note that the alleged Collaboration Agreement dated

18.5.2004 on which a lot of hullaballoo was created by the defendant no.2

that plaintiff no.2 had executed this collaboration agreement in favour of the

defendant no.2 with respect to the second floor and above of the suit

property, the same has not even been proved by any of the defendants

including the defendant no.2. The original of this collaboration agreement

has not seen the light of the day ever and only a photocopy has been filed

and which has not even been proved by the defendant no.2. Therefore, there

is no valid and legal collaboration agreement which ever came into existence

between the plaintiff no.2 and the defendant no.2. This is all the more so

because counsel for the plaintiffs is justified in arguing that a collaboration

agreement by its very nature means that an owner of a property because of

giving rights under the same to a builder will in fact be got paid certain

amounts and not that a builder/defendant no.2 is paid an amount under a

collaboration agreement and which is said to have happened under the

Collaboration Agreement dated 18.5.2004 because under the collaboration

agreement it is mentioned that an amount of Rs.5 lacs is paid by cheque by

plaintiff no.2 to the defendant no.2, and which itself therefore as stated

above is totally illogical. Not only this payment of Rs.5 lacs under the so

called collaboration agreement by plaintiff no.2 to defendant no.2 is wholly

illogical, this fact itself is otherwise shown to be a totally imaginary thing

because there has never been proved that any cheque of this number or

account of this number stated in the cheque of Rs.5 lacs; alleged to be

received by the defendant no.2 from the plaintiff no.2 under the

collaboration agreement; even existed at all. Clearly therefore the

collaboration agreement is a forged and fabricated document and once the

same is not proved, I need not even refer to the same for any rights under the

same being created in favour of the defendant no.2. It also needs to be noted

at this stage that defendant no.2 has not appeared or has been represented

during the entire course of hearing of the final arguments of the present suit

before this Court.

19. In view of the discussion given above it is held that there is no

Collaboration Agreement dated 18.5.2004 and this issue is therefore decided

in favour of the plaintiffs and against the defendants.

Issue no.2

20. Once the plaintiff no.1 becomes the owner of the title rights in

the suit property, as issue no.1 is decided in favour of the plaintiff no.1,

plaintiff no.1 will be entitled to mesne profits as plaintiff no.1 has been

wrongly ousted from the possession of the suit property. In the affidavit by

way of evidence filed by the plaintiff no.1 as PW1, PW1 has deposed that

the rate of rent of the similar premises of the area would be Rs.15,000/-per

month. To this aspect there is no cross-examination whatsoever by the

defendants. Therefore in the absence of cross-examination, the relevant

portion of examination-in-chief is therefore taken as not disputed and hence

this Court accepts an amount of Rs.15,000/- per month as mesne profits of

the suit premises. Also, taking judicial notice of rents in Delhi, I do not find

that in the year 2006 a property situated on a plot of land admeasuring 267

sq yds having a ground floor and the first floor in the city of Delhi would

have rent less than Rs.15,000/- per month. Plaintiff no.1 is therefore held

entitled to a money decree of mesne profits at Rs.15,000/- per month as

against the defendants no.1 and 2 from 24.7.2004 till 14.9.2004 and after

14.9.2004, the defendant nos. 3 to 6 will be liable to pay mesne profits at

Rs.15,000/- per month to the plaintiffs till the plaintiffs receive possession of

the suit property. I also deem it fit to award interest at 9% per annum simple

pendente lite and future in exercise of powers of this Court under Section 34

CPC for and from end of each month for which mesne profits are payable to

the plaintiff no.1 by the defendants in terms of the present judgment till

entire amount of mesne profits alongwith interest is cleared by the

defendants to the plaintiff no.1. Issue no.2 is accordingly decided in favour

of the plaintiff no.1 and against the defendants.

Issue No.4

21(i). The question to be decided under issue no.4 is that whether the

present suit is barred by res judicata on account of earlier Judgments of the

District Court dated 27.11.2004, High Court dated 2.3.2006 and the Order of

the Supreme Court dated 28.4.2006.

(ii) The Order of the Supreme Court dated 28.4.2006 has already

been reproduced above, and the same leaves no manner of doubt that the

Supreme Court has categorically entitled the plaintiffs to file a fresh suit,

inasmuch as, the earlier suit has only been rejected under Order VII Rule 11

CPC. It is well known that rejection of a suit under Order VII Rule 11 CPC

is not a decision on merits for such an earlier decision to operate as res

judicata under Section 11 CPC with its Explanations. For application of the

principle of res judicata the earlier decision has to be a decision on merits

and not a technical rejection of the suit. That a technical rejection/dismissal

of a suit does not operate as res judicata is clear from the judgment of the

Supreme Court in the case of Sheodan Singh Vs. Smt. Daryao Kunwar AIR

1966 SC 1332 and the relevant para of which judgment reads as under:-

"14. This brings us to the main point that has been urged in these appeals, namely, that the High Court had not heard and finally decided the appeals arising out suits Nos. 77 and 91. One of the appeals was dismissed on the ground that it was filed beyond the period of limitation while the other appeal was dismissed on the ground that the appellant therein had not taken steps to print the records. It therefore urged that the two appeals arising out of suits Nos. 77 and 91 had not been heard and finally decided by the High Court, and so the condition that the former suit must have been heard and finally decided was not satisfied in the present case. Reliance in the connection is placed on the well- settled principle that in order that a matter may be said to have been heard and finally decided, the decision in the former suit must have been on the merits. Where, for example, the former suit was dismissed by the trial court for want of jurisdiction, or for default of plaintiff's appearance, or on the ground of non- joinder of parties or mis-joinder of parties or multifariousness, or on the ground that the suit was badly framed, or on the ground of a technical mistake, or for failure on the part of the plaintiff to produce probate or letters of administration or succession certificate when the same is "required by low to entitle the plaintiff to a decree, or for failure to furnish security for costs, or on the ground of improper valuation or for failure to pay additional court fee on a plaint which was undervalued or for want of cause of action or on the ground that it is premature and the dismissal is confirmed in appeal (if any), the decision not being on the merits would not be res judicata in a subsequent suit. But none of these considerations apply in the present case, for the Additional Civil Judge decided all the four

suits on the merits and decided the issue as to title on merits against the appellant and his father. It is true that the High Court dismissed the appeals arising out of suits Nos. 77 and 91 either on the ground that it was barred by limitation or on the ground that steps had not been taken for printing the records. Even so the fact remains that the result of the dismissal of the two appeals arising from suits Nos. 77 and 91 by the High Court on these grounds was that the decrees of the Additional Civil Judge who decided the issue as to title on merits stood confirmed by the order of the High Court. In such a case, even though the order of the High Court may itself not be on the merit the result of High Court's decision is to confirm the decision on the issue of title which had been given on the merits by the Additional Civil Judge and thus it effect the High Court confirmed the decree of the trial court on the merits, whatever may be the reason for the dismissal of the appeals arising from suits Nos. 77 and 91. In these circumstances though the order of the High Court itself may not be on the merits, the decision of the High Court dismissing the appeals arising out of suits Nos. 77 and 91 was to uphold the decision on the merits as to issue of title and therefore it must be held that by dismissing the appeals arising out of suits Nos. 77 and 91 the High Court heard and finally decided the matter of it confirmed the judgment of the trial court on the issue of title arising between the parties and decision of the trial court being on the merits the High Court's decision confirming that decision must also be deemed to be on the merits. To hold otherwise would make res judicata impossible in cases where the trial court decides the matter on merits but the appeal court dismisses the appeal on some preliminary ground thus confirming the decision of the trial court on the merits. It is well-settled that where a decree on the merits is appealed from, the decision of the trial court loses its character of finality and what was once res judicata again becomes res sub judice and it is the decree of appeal court which will then be res judicata. But if the contention of the appellant were to be accepted and it is held that if the appeal court dismisses the appeal on any preliminary ground, like limitation or default in printing, thus confirming in toto the trial court's decision on merits, the appeal court's decree cannot be

res judicata, the result would be that even though the decision of the trial court given on the merits is confirmed by the dismissal of the appeal on a preliminary ground there can never be res judicata. We cannot therefore accept the contention that even though the trial court may have decided the matter on the merits there can be no res judicata if the appeal court dismisses the appeal on the preliminary ground without going into the merits, even though the result of the dismissal of the appeal by the appeal court is confirmation of the decision of the trial court given on the merits. Acceptance of such a proposition will mean that all that the losing party has to do to destroy the effect of a decision given by the trial court on the merits is to file an appeal and let that appeal be dismissed on some preliminary ground, with the result that the decision given on the merits also becomes useless as between the parties. We are therefore of opinion that where a decision is given on the merits by the trial court and the matter is taken in appeal and the appeal is dismissed on some preliminary ground, like limitation or default in printing, it must be held that such dismissal when it confirms the decision to the trial court on the merits itself amounts to the appeal being heard and finally decided on the merits whatever may be the ground for dismissal of the appeal."

(underlining added)

22. In my opinion, therefore, the earlier judgments of the District

Court and the High Court would not operate as res judicata more so in view

of the observations of the Supreme Court in its Order dated 28.4.2006

specifically observing that the plaintiffs would be entitled to file a fresh suit

inasmuch as dismissal of the earlier suit was only under Order VII Rule 11

CPC.

23. Issue no.4 is therefore decided in favour of the plaintiffs and

against the defendants.

Issue no.5.

24. This issue is as to whether defendant nos. 3 to 5 can claim to

have title to the suit property as bona fide purchasers without notice in spite

of the plaintiffs having title rights in the suit property by virtue of the

documents dated 12.5.2004 and 16.6.2004. This issue also will have to be

answered in favour of the plaintiffs and against the defendants for the

reasons as given hereinafter.

25(i). A claim of bona fide purchaser for value without notice is in

terms of Section 19(b) of the Specific Relief Act. This provision of Section

19(b) of the Specific Relief Act requires that before rights are claimed under

this particular principle, it is necessary for the subsequent purchasers have to

plead and prove that their actions are firstly bona fide and secondly that

they do not have any notice of a previous transaction of transfer of title with

respect to the suit property.

(ii) It is noted that in the written statement of the defendant nos. 3

to 5 they have not even whispered about their purchase of rights as being

bona fide and that they purchased the rights in the suit property without

notice of the earlier title in favour of the plaintiff no.1. Not only there is no

pleading but even in the evidence led on behalf of defendant nos. 3 to 6 there

is not even a whisper that defendant nos. 3 to 6 have purchased rights in the

suit property without having notice of the title created in favour of plaintiff

no.1 by the documentation dated 12.5.2004 and 16.6.2004. It is also seen

that once the Agreement to Sell dated 16.6.2004 in favour of the plaintiff

no.1 was a registered document, defendant nos. 3 to 6 are deemed to have

notice of this agreement by virtue of Explanation I to Section 3 of the

Transfer of Property Act which provides that registration of a document

operates as a notice. Therefore, neither there is any pleading nor any

evidence that defendant nos.3 to 6 have purchased the rights in the suit

property without notice of the prior title in favour of the plaintiff no.1 and

which pleading the defendant nos. 3 to 6 cannot legally take up in view of

Explanation I to Section 3 of the Transfer of Property Act.

(iii) Though learned counsel for the defendant nos. 3 to 6 argued that in

the affidavit by way of evidence filed on behalf of defendant nos. 3 to 6,

they have used the expression 'bona fide', however, not only no amount of

evidence can be looked into on the plea of bona fide action of the defendant

nos. 3 to 6 which is not pleaded in the written statement, but also that even

assuming there is a plea of bona fides, the same is not sufficient because the

same had to be accompanied by pleadings and proof of defendant nos. 3 to 6

having purchased rights in the suit property without having notice of the title

of plaintiff no.1, and which the defendant nos. 3 to 6 have miserably failed

to plead and prove as so discussed above.

(iv). Also, in law, once title rights are transferred pursuant to Section 53A

of the Transfer of Property Act, there does not arise application of Section

19(b) of the Specific Relief Act and which applies if there is only an

ordinary agreement to sell which requires specific performance and not an

agreement to sell under Section 53A of the Transfer of Property Act. Object

of Section 19(b) of the Specific Relief Act is to give precedence to a later

sale deed of bona fide purchases for value without notice and not for giving

precedence to transfer of later rights although rights in an immovable

property has earlier already been validly transferred and in such a case it is

the Section 48 of the Transfer of Property Act that will apply and not

Section 19(b) of the Specific Relief Act.

26. I therefore hold that defendant nos. 3 to 6 cannot be said to be

bona fide purchasers for value without notice and issue no.5 is therefore

decided in favour of the plaintiffs and against the defendants.

Issue no.6.

27. This issue is inconsequential and therefore is not pressed on

behalf of the plaintiffs, inasmuch as, even assuming there is any collusion

between defendant nos. 1 and 2, the same will not affect any rights of the

plaintiff no.1 because plaintiff no.1 contractually has got title rights in the

suit property in her favour by the documentation dated 12.5.2004 and

16.6.2004. This issue is disposed of accordingly.

Issue no.7

28. This is the final issue to be decided as to whether the suit has

been properly valued for the purpose of court fee and jurisdiction and onus

of this issue was placed upon the defendants. Once evidence is led by both

the parties, onus pales into insignificance and I have to examine what is the

evidence existing on record, as to whether the suit can or cannot be said to

be properly valued for the purpose of court fee and jurisdiction.

29. Plaintiff has valued the suit for the purpose of jurisdiction with

respect to possession at Rs.20,05,000/-. On behalf of the defendant nos. 3 to

6 the argument raised is that this Court does not have pecuniary jurisdiction

and the suit is not properly valued because actually the value of suit property

would be around Rs.5 lacs and at which value plaintiff no.1 had purchased

the title rights in the suit property by virtue of documents dated 12.5.2004

and 16.6.2004. It is also argued on behalf of defendant nos. 3 to 6 that in the

earlier civil suit filed in the District Court, plaintiffs had valued the suit for

the purpose of jurisdiction at Rs.5 lacs and therefore, in this suit it cannot be

said that suit is properly valued at Rs.20, 05,000/- for the purpose of giving

pecuniary jurisdiction to this Court.

30(i). Though, counsel for the defendant nos. 3 to 6 wanted this Court

to refer to various judgments on the issue of pecuniary jurisdiction, however,

I do not deem it fit to refer to elementary proposition of law which is cited in

judgments because surely it is no doubt the law that courts cannot entertain

suits which are not as per its pecuniary jurisdiction, but, existence of

pecuniary jurisdiction is firstly an issue of fact ie by means of evidence the

factual aspect has to be established and only when the facts come in, it is

then that the application of law would be required. There is no dispute as to

the proposition of law that if this Court does not have pecuniary jurisdiction

then this Court cannot try the suit because plaintiff has overvalued the suit.

(ii) The issue is that whether plaintiffs have overvalued the suit. I

am of the opinion that as per the evidence led in the present case, it cannot

be held that plaintiffs have overvalued the suit for the purposes of pecuniary

jurisdiction for possession of the suit property. There are various reasons for

this Court to hold so. Firstly in the earlier suit which was filed wherein

pecuniary jurisdiction was mentioned at Rs.5 lacs, the same was filed by the

plaintiffs in the year 2004 whereas this suit has been filed two years later in

the year 2006. Surely therefore the value of the property would have

changed from the year 2004 to 2006. Secondly, not only the value of the

property would have changed, admittedly the documentation in favour of the

defendant nos. 3 to 6 themselves just within four months of the

documentation in favour of the plaintiffs resulted in doubling the valuation

of the suit property i.e from Rs.5 lacs to Rs.11,65,000/- because Rs.

11,65,000/- is the value stated in the documents of the defendant nos. 3 to 6.

(iii) I also take judicial notice of the rise in the value of the

properties in Delhi.

(iv) Further, it is to be noted that there is no evidence which is led

on behalf of the defendants that if the valuation of the suit property on the

date of filing of the suit if was not Rs.20,05,000/- then it was of which lower

specific value. There is no whisper in the entire evidence which is led on

behalf of the defendants no.3 to 6 that the specific value of the suit property

is not Rs.20,05,000/- but a lower amount falling below the pecuniary

jurisdiction of this Court.

(v) In view of the above facts, in my opinion, it cannot be held that

the suit is not properly valued for the purpose of court fee and jurisdiction

with respect to the relief of possession when the plaintiff has valued the suit

at Rs.20,05,000/- for the cause of action and relief of possession of the suit

property.

31. Issue no.7 is also therefore decided in favour of the plaintiffs

and against the defendants.

Relief:-

32. In view of the above discussion all the issues are decided in

favour of the plaintiffs and against the defendants. Suit of the plaintiffs is

decreed against the defendants for possession of the property bearing no.

8/289, Sunder Vihar, Paschim Vihar, New Delhi-110087 admeasuring 267

sq yds. In case the defendants or any of them have raised any construction

on the suit property above the second floor, then in case the defendants so

wish then they can remove such construction without of course in any

manner causing damage to the ground floor and the first floor of the suit

property which construction was existing when the plaintiff no.1 purchased

the rights in the suit property and when plaintiff no.1 was dispossessed from

the suit property on 24.7.2004. The defendant nos. 3 to 6 may however state

a monetary value of construction over the first floor of the suit property, ie

second floor and above, and the plaintiff no. 1 at her sole option may agree

to pay that value to the defendant nos. 3 to 6 whereby defendant nos. 3 to 6

can receive such value and leave the construction of second floor and above

intact. Plaintiff no.1 will also be entitled to mesne profits at Rs. 15,000/- per

month from 24.7.2004 till 14.9.2004 as against the defendant nos. 1 and 2

alongwith interest at 9% per annum simple pendente lite and future and

mesne profits at same rate from 14.9.2004 at Rs.15,000/- per annum simple

from defendant nos. 3 to 6 alongwith pendente lite and future interest at 9%

per annum simple till payment payable for and from the end of the month

when mesne profits are payable. It is also declared that the documentation

executed between the defendants after 16.6.2004 is illegal, void and of no

legal effect and the same will not in any manner cause derogation of the

rights of the plaintiff no. 1 in the suit property under the documentation

dated 12.5.2004 and 16.6.2004. Defendants are also injuncted from

claiming themselves to be the owners of the suit property or acting as such.

Parties are left to bear their own costs. Decree sheet be prepared.

OCTOBER 01, 2015                                  VALMIKI J. MEHTA, J.
Ne/ib/nn





 

 
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