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

Sh. Manoj Tomar vs Smt. Neena Khatter & Anr.
2015 Latest Caselaw 7828 Del

Citation : 2015 Latest Caselaw 7828 Del
Judgement Date : 13 October, 2015

Delhi High Court
Sh. Manoj Tomar vs Smt. Neena Khatter & Anr. on 13 October, 2015
Author: Valmiki J. Mehta
*             IN THE HIGH COURT OF DELHI AT NEW DELHI

+                          CS(OS) No. 1371/2014
%                                                      13th October, 2015

SH. MANOJ TOMAR                                             ..... Plaintiff

                           Through:      None.

                           versus

SMT. NEENA KHATTER & ANR.                                   ..... Defendants

                           Through:      Mr. M. Hussain, Proxy Counsel for
                                         D-1 and 2.

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

To be referred to the Reporter or not?           Yes


VALMIKI J. MEHTA, J (ORAL)

1.

This suit which is filed for recovery of Rs.1,57,30,430/- is listed

for framing of issues. In my opinion, issues do not arise and this suit has to

be decreed in view of the pleadings of the defendants which do not make

any averment that defendants have appropriated the amount of

Rs.1,35,00,000/- paid by the plaintiff to the defendants under the Agreement

to Sell dated 26.4.2013 towards any losses caused to the defendants.

2. The facts of the case are that with respect to the property

measuring 7 Bighas and 2 ½ Biswas in Khasra No.256/2(4-15), 257/1(3-12),

257/2 Min (1-0-1/2), 258 Min (2-15), situated in the area of Village Sawda,

Delhi (hereinafter referred to as "the suit property") parties entered into an

Agreement to Sell on 26.4.2013. Total sale consideration was fixed at

Rs.8,91,69,271/-, of which plaintiff paid a sum of Rs.1,35,00,000/- to the

defendants.

3. The case of the plaintiff is that defendants had forged and

fabricated documents that the land is solely owned by the defendants

whereas there were other persons who were also owners of the land as per

the plaint. Defendants are only owners of 3 Bighas out of the total suit land

of 7 Bighas and 2 ½ Biswas. Plaintiff therefore seeks the recovery of Rs,

1,35,00,000/- paid under the agreement to sell alongwith interest at 18% per

annum simple from 26.4.2013 to 25.3.2014.

4. As per the written statement filed, entering into of the

agreement to sell is admitted and also receipt of the amount of

Rs.1,35,00,000/- by the defendants from the plaintiff. The defendants in the

written statement state that though there is another co-owner Sh. Dinesh

Chand Gupta, authorization of Sh. Dinesh Chand Gupta in favour of the

defendant no.1 was handed over to the plaintiff and only thereafter the

agreement to sell was entered into.

5. The issue is that even if the plaintiff is guilty of breach of

contract, whether the defendants are entitled to forfeit the advance money

received by the defendants under the agreement to sell. Para 14 of the

written statement shows that defendants have made an averment that the

defendants have forfeited the amount because the plaintiff did not call upon

the defendants to complete the sale transaction, however there is no

averment in the written statement that defendants have forfeited the amount

on account of loss being caused to them by the plaintiff on account of the

breach of contract, much less details of loss and how caused as required by

Order VI Rule 4 CPC is pleaded. In law, once no loss is caused to the

aggrieved party as per Section 73 and 74 of the Indian Contract Act, 1872,

no cause of action arises for claiming damages or forfeiture of advance

money received under the agreement to sell as damages. This is the law as

laid down in the Constitution Bench judgment of the Supreme Court in the

case of Fateh Chand Vs. Balkishan Dass, AIR 1963 SC 1405 and which

judgment has been recently followed by the Supreme Court in the judgment

in the case of Kailash Nath Associates Vs. Delhi Development Authority

and Another, (2015) 4 SCC 136. The relevant paras of the judgment in

Kailash Nath Associates's case (supra) which lays down the ratio are paras

30 to 35, 40 and 43 to 43.1 to 43.7, and which paras read as under:-

"30. We now come to the reasoning which involves Section 74 of the Contract Act. The Division Bench held:

"38. The learned Single Judge has held that the property was ultimately auctioned in the year 1994 at a price which fetched DDA a handsome return of Rupees 11.78 crores and there being no damages suffered by DDA, it could not forfeit the earnest money.

39. The said view runs in the teeth of the decision of the Supreme Court in Shree Hanuman Cotton Mills Vs. Tata Aircraft Ltd.: AIR 1970 SC 1986 which holds that as against an amount tendered by way of security, amount tendered as earnest money could be forfeited as per terms of the contract.

40. We may additionally observe that original time to pay the balance bid consideration, as per Ex. P-1 was May 18, 1982 and as extended by Ex. P-8 was October 28, 1982. That DDA could auction the plot in the year 1994 in the sum of Rupees 11.78 crores was immaterial and not relevant evidence for the reason damages with respect to the price of property have to be computed with reference to the date of the breach of the contract".

31. Section 74 as it originally stood read thus:

"When a contract has been broken, if a sum is named in the contract as the amount to be paid in case of such breach, the party complaining of the breach is entitled, whether or not actual damage or loss is proved to have been caused thereby, to receive from the party who has broken the contract reasonable compensation not exceeding the amount so named."

32. By an amendment made in 1899, the Section was amended to read:

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

compensation not exceeding the amount so named or, as the case may be, the penalty stipulated for.

Explanation.--A stipulation for increased interest from the date of default may be a stipulation by way of penalty.

Exception.--When any person enters into any bail- bond, recognizance or other instrument of the same nature, or, under the provisions of any law, or under the orders of the Central Government or of any State Government, gives any bond for the performance of any public duty or act in which the public are interested, he shall be liable, upon breach of any condition of any such instrument, to pay the whole sum mentioned therein.

Explanation.--A person who enters into a contract with Government does not necessarily thereby undertake any public duty, or promise to do an act in which the public are interested."

33. Section 74 occurs in Chapter 6 of the Indian Contract Act, 1872 which reads "Of the consequences of breach of contract". It is in fact sandwiched between Sections 73 and 75 which deal with compensation for loss or damage caused by breach of contract and compensation for damage which a party may sustain through non-fulfillment of a contract after such party rightfully rescinds such contract. It is important to note that like Sections 73 and 75, compensation is payable for breach of contract Under Section 74 only where damage or loss is caused by such breach.

34. In Fateh Chand Vs. Balkishan Dass (supra), this Court held:

"The section is clearly an attempt to eliminate the somewhat elaborate refinements made under the English common law in distinguishing between stipulations providing for payment of liquidated damages and stipulations in the nature of penalty. Under the common law a genuine pre-estimate of damages by mutual agreement is regarded as a stipulation naming liquidated

damages and binding between the parties: a stipulation in a contract in terrorem is a penalty and the Court refuses to enforce it, awarding to the aggrieved party only reasonable compensation. The Indian Legislature has sought to cut across the web of rules and presumptions under the English common law, by enacting a uniform principle applicable to all stipulations naming amounts to be paid in case of breach, and stipulations by way of penalty....."

* * *

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

* * *

Section 74 declares the law as to liability upon breach of contract where compensation is by agreement of the parties pre-determined, or where there is a stipulation by way of penalty. But the application of the enactment is not restricted to cases where the aggrieved party claims relief as a Plaintiff. The section does not confer a special benefit upon any party; it merely declares the law that notwithstanding any term in the contract predetermining damages or providing for forfeiture of any property by way of penalty, the court will award to the party aggrieved only reasonable compensation not exceeding the amount named or penalty stipulated. The jurisdiction of the court is not determined by the accidental circumstance of the party in default being a Plaintiff or a Defendant in a suit. Use of the expression "to receive from the party who has broken the contract" does not predicate that the jurisdiction of the court to adjust amounts which have been paid by the party in default cannot be exercised in dealing with the claim of the party complaining of breach of contract. The court has to adjudge in every case reasonable compensation to which the Plaintiff is entitled from the Defendant on breach of the contract. Such compensation has to be ascertained having regard to the conditions existing on the date of the breach."

35. Similarly, in Maula Bux v. Union of India (UOI): 1969 (2) SCC 554, it was held:

"Forfeiture of earnest money under a contract for sale of property-movable or immovable-if the amount is reasonable, does not fall within Section 74. That has been decided in several cases: Chiranjit Singh Vs. Har Swarup: 21 AIR 1926 PC 1; Roshan Lal Vs. Delhi Cloth and General Mills Co. Ltd.: 22 ILR (1911) 33 All 166; Mohd. Habibullah Vs. Mohd. Shafi: 23 ILR (1919) 41 All 324; Bishan Chand Vs. Radha Kishan Das: 24 ILR (1897) 19 All 489. These cases are easily explained, for forfeiture of a reasonable amount paid as earnest money does not amount to imposing a penalty. But if forfeiture is of the nature of penalty, Section 74 applies. Where under the terms of the contract the party in breach has undertaken to pay a sum of

money or to forfeit a sum of money which he has already paid to the party complaining of a breach of contract, the undertaking is of the nature of a penalty.

Counsel for the Union, however, urged that in the present case Rs. 10,000/- in respect of the potato contract and Rs. 8,500 in respect of the poultry contract were genuine pre- estimates of damages which the Union was likely to suffer as a result of breach of contract, and the Plaintiff was not entitled to any relief against forfeiture. Reliance in support of this contention was placed upon the expression (used in Section 74 of the Contract Act), "the party complaining of the breach is entitled, whether or not actual damage or loss is proved to have been caused thereby, to receive from the party who has broken the contract reasonable compensation". It is true that in every case of breach of contract the person aggrieved by the breach is not required to prove actual loss or damage suffered by him before he can claim a decree, and the Court is competent to award reasonable compensation in case of breach even if no actual damage is proved to have been suffered in consequence of the breach of contract. But the expression "whether or not actual damage or loss is proved to have been caused thereby" is intended to cover different classes of contracts which come before the Courts. In case of breach of some contracts it may be impossible for the Court to assess compensation arising from breach, while in other cases compensation can be calculated in accordance with established rules. Where the Court is unable to assess the compensation, the sum named by the parties if it be regarded as a genuine pre-estimate may be taken into consideration as the measure of reasonable compensation, but not if the sum named is in the nature of a penalty. Where loss in terms of money can be determined, the party claiming compensation must prove the loss suffered by him.

In the present case, it was possible for the Government of India to lead evidence to prove the rates at which potatoes, poultry, eggs and fish were purchased by them when the Plaintiff failed to deliver "regularly and fully" the quantities stipulated under the terms of the contracts and

after the contracts were terminated. They could have proved the rates at which they had to be purchased and also the other incidental charges incurred by them in procuring the goods contracted for. But no such attempt was made."

xxxxx

xxxxx

40. From the above, it is clear that this Court held that Maula Bux's case (supra) was not, on facts, a case that related to earnest money. Consequently, the observation in Maula Bux (supra) that forfeiture of earnest money under a contract if reasonable does not fall within Section 74, and would fall within Section 74 only if earnest money is considered a penalty is not on a matter that directly arose for decision in that case. The law laid down by a Bench of 5 Judges in Fateh Chand's case (supra) is that all stipulations naming amounts to be paid in case of breach would be covered by Section 74. This is because Section 74 cuts across the rules of the English Common Law by enacting a uniform principle that would apply to all amounts to be paid in case of breach, whether they are in the nature of penalty or otherwise. It must not be forgotten that as has been stated above, forfeiture of earnest money on the facts in Fateh Chand's case (supra) was conceded. In the circumstances, it would therefore be correct to say that as earnest money is an amount to be paid in case of breach of contract and named in the contract as such, it would necessarily be covered by Section 74.

xxxxx

xxxxx

43. On a conspectus of the above authorities, the law on compensation for breach of contract Under Section 74 can be stated to be as follows:

43.1. Where a sum is named in a contract as a liquidated amount payable by way of damages, the party complaining of a breach can receive as reasonable compensation such

liquidated amount only if it is a genuine pre-estimate of damages fixed by both parties and found to be such by the Court. In other cases, where a sum is named in a contract as a liquidated amount payable by way of damages, only reasonable compensation can be awarded not exceeding the amount so stated. Similarly, in cases where the amount fixed is in the nature of penalty, only reasonable compensation can be awarded not exceeding the penalty so stated. In both cases, the liquidated amount or penalty is the upper limit beyond which the Court cannot grant reasonable compensation.

43.2. Reasonable compensation will be fixed on well known principles that are applicable to the law of contract, which are to be found inter alia in Section 73 of the Contract Act.

43.3. Since Section 74 awards reasonable compensation for damage or loss caused by a breach of contract, damage or loss caused is a sine qua non for the applicability of the Section.

43.4. The Section applies whether a person is a Plaintiff or a Defendant in a suit.

43.5. The sum spoken of may already be paid or be payable in future.

43.6. The expression "whether or not actual damage or loss is proved to have been caused thereby" means that where it is possible to prove actual damage or loss, such proof is not dispensed with. It is only in cases where damage or loss is difficult or impossible to prove that the liquidated amount named in the contract, if a genuine pre-estimate of damage or loss, can be awarded.

43.7. Section 74 will apply to cases of forfeiture of earnest money under a contract. Where, however, forfeiture takes place under the terms and conditions of a public auction before agreement is reached, Section 74 would have no application." (emphasis is mine)

6. A reading of the ratio of Kailash Nath Associates's case

(supra) makes it more than clear that the law with respect to entitlement of a

defendant/proposed seller to forfeit an amount received under the agreement

to sell is subject to loss being caused and appropriation is actually pursuant

to Section 74 of the Indian Contract Act by taking the advance payment

received as liquidated damages, but once there is no plea of loss being

caused alongwith necessary details, there does not arise issue of

appropriation by the defendants, of the advance price received under the

contract as liquidated damages.

7. In my opinion, an amount of Rs. 1,35,00,000/- cannot be taken

as earnest money inasmuch as, earnest money is only a nominal amount . In

similar circumstances I have recently in the case of Sh. Sunil Sehgal Vs.

Shri Chander Batra & Ors. CS(OS) No. 1250/2006 decided on 23.9.2015

held that what is to be seen is the substance and not the label and merely

because a huge amount is called as earnest money, the same will not become

an earnest money but would be an advance price paid under the agreement to

sell. The relevant paras of this judgment are paras 8 and 9, and which read

as under:-

"8. In the present case, the nature of contract is such that losses could have been proved by the defendants by proving the falling of

prices of the subject property, and only if the prices of the property had fallen and breach was committed by the plaintiff/buyer, the defendants could have only then been entitled to forfeit the amount paid by the plaintiff as damages on account of loss caused. Para 43.4 of the judgment of the Supreme Court in the case of Kailash Nath Associates (supra) reproduced above shows that the provisions of Sections 73 and 74 of the Indian Contract Act applies whether a person is plaintiff or a defendant in the suit ie a defendant who is a seller cannot forfeit any moneys unless loss is proved to be caused by fall in the price of the property.

9. In the present case, defendants have led no evidence of any loss caused to them, and therefore, assuming that plaintiff is guilty of breach of contract, yet, the defendants cannot forfeit the amount of Rs.15 lacs lying with them. A huge amount of Rs.15 lacs out of the total sale consideration of Rs.79,50,000/- cannot in law be called earnest money. By giving a stamp of 'earnest money' to advance price, the latter cannot become the former. What is to be seen is the substance and not the label. Only a nominal amount can be said to be earnest money and not an amount of Rs.15 lacs out of Rs.79.50 lacs, by noting that if suppose an amount of Rs. 30 lacs or 40 lacs would be called as earnest money by the parties, that would not take away the fact that such amount cannot be earnest money but would in fact be part of the price to be paid for sale." (underlining added)

8. In view of the above, since defendants have not pleaded any

loss being caused to them on account of breach of contract by the plaintiff,

the suit of the plaintiff is decreed for a sum of Rs.1,35,00,000/- alongwith

pendente lite and future interest till payment at 12% per annum simple.

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

OCTOBER 13, 2015                                      VALMIKI J. MEHTA, J.
ib

 

 
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