Citation : 2019 Latest Caselaw 2358 Del
Judgement Date : 6 May, 2019
$~6
* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ CS(OS) 1779/2010
PARSVNATH DEVELOPERS LIMITED ..... Plaintiff
Through: Mr. Rahul Malhotra, Advocate.
versus
KIRAN INDUSTRIES & INVESTMENT COMPANY & ANR
..... Defendants
Through: Mr. Sanjeev Mahajan, Advocate.
CORAM:
HON'BLE MR. JUSTICE SANJEEV NARULA
ORDER
% 06.05.2019 SANJEEV NARULA, J
1. The Plaintiff by way of the present suit seeks joint and several decree against the Defendants for recovery of Rs. 2,51,000,00/- (Rupees Two Crores Fifty One Lakhs only) along with interest and damages.
Case of the Plaintiff
2. The case of the Plaintiff, as stated in the plaint, is that (a) the Plaintiff is engaged, inter-alia, in the business of development of residential properties, commercial properties, townships, group housing projects and other related infrastructure facilities across India and holds an enviable reputation in its business with a valuable brand image; (b) the Defendant No. 2, on behalf of
the Defendant No. 1, had approached the Plaintiff claiming that (i) the Defendant No. 1 is the absolute owner of land situated at Mouza Dabgram, P.S. Bhakti Nagar, District Jalpaiguri, West Bengal (hereinafter referred to as "the said land"), (ii) the Defendant No. 1 has the marketable title in respect of the said land, (iii) the said land is free from all encumbrances, charges, liens, attachments, claims, and other liabilities whatsoever and that the Defendant No. 1 is the absolute owner thereof and that no other person has any right, title and/or Interest in the said land in any manner whatsoever;
(c) Defendant No. 2, on behalf of the Defendant No. 1, requested the Plaintiff to assist in developing the said land and for construction of several multi-storied buildings thereon as per the plans sanctioned by the concerned local authorities; (d) the Defendant No. 1 Company and the Plaintiff, on 1st December 2006 entered into a Memorandum of Understanding (hereinafter referred to as "MoU") for the development of the said land with the Defendant No. 1, through the Defendant No. 2 as its Director; (e) it was stipulated in the MoU that an amount of Rs 6.01 Crores shall be paid by the Plaintiff to the Defendant No, 1 in tranches towards refundable security deposit; (f) in terms of the tranches specified in the MoU, simultaneously with the signing of MoU, the Plaintiff paid to the Defendant No. 1, an amount of Rs 1.01 Crores vide a Cheque No. 093731 dated 2nd December 2006 handed over to the Defendant No. 2, as the first tranche, which payment the Defendant duly acknowledged in the said MoU; (g) the MoU stipulated that the Plaintiff and the Defendant No. 1 shall enter into a separate Agreement for the development of the said land; (h) it was further stipulated in the MoU that within 30 days of the signing of the MoU, the Plaintiff would carry out due diligence of the said land and to facilitate such
due diligence, the Defendant No. 1 and 2 were under an obligation to provide all the documents of title and other documents as required by the solicitors of the Plaintiff. Further, the Defendant No. 1 was also required to hand over the physical possession of the said land to the Plaintiff in terms of Clause 6(b) of the MoU; (i) contrary to the express obligations under MoU, after the Defendant No. 1 and 2 had pocketed the payment of Rs 1,01,00,000/- , made against the first tranche, the Defendant No. 1 and 2 failed to hand over the copies of documents of title and other documents as required by the solicitors of the Plaintiff, despite specific requests being made by the Plaintiff in this regard; (j) after repeated follow-ups, in the month of May 2007, the Defendant No. 2 informed the Plaintiff that the title deeds and other documents related to the said land were not traceable at that point of time and shall soon be traced and shall be provided to the Plaintiff;
(k) the Defendant No. 2 however, called upon the Plaintiff to agree for demarcation of the said land so that the process of handing over of possession of the said land by the Defendant No. 1 to the Plaintiff can be done; (l) on 31.08.2007, while an official of the Plaintiff was carrying out demarcation of the said land, police officials from Police Station Bhakti Nagar arrived at the said land and informed him that an order of temporary interim injunction dated March 21, 2005 had been passed in Suit No. 82/2005 by the Court of Civil Judge (Junior Division), Jalpaiguri in respect of part of the said land, in a Suit filed by one Kishan Chand Goyal against the Defendant No. 2 herein and others, thereby restraining the Defendant No. 2 and his men from entering into the said land; (m) the Defendant No. 1 and 2 have therefore, by concealment, deception and misrepresentation deceived the Plaintiff in parting with its money, which the Plaintiff would
not have done had the Defendant No. 1 and 2 disclosed the existence of temporary injunction order and other encumbrances to the Plaintiff at the outset; (n) on January 8, 2009, a meeting was held between the Defendant No. 2, Defendant No. 1 Company, and the Plaintiff's representatives, wherein, the Defendant No.2 admitted to the deception and assured the Plaintiff's representatives that the aforesaid interim injunction would be vacated or the suit by the plaintiff will be settled by the Defendant No. 2 on or before January 30, 2009 or alternatively the Defendant shall refund the amount of Rs. 1,01,00,000/- along with the interest and also the expenditure already incurred by the Plaintiff towards development of the project; (o) contrary to the express assurances made by the Defendant No. 2 during the meeting held on January 08, 2008, neither has the aforesaid interim injunction order been got vacated nor has the suit of the plaintiff been settled till date.
Case of the Defendants
3. The Defendant has filed the written statement and averred, that (i) it was the Plaintiff who approached the Defendants with the intention of developing the said land; (ii) the execution of the MoU and the schedule of payment envisaged under the MoU or the factum of payment of an amount of Rs. 1.01 crores is not denied; (iii) a perusal of the Legal Due Diligence Report dated 6th March 2007 filed along with the plaint does not indicate that any documents were sought from the Defendants were not provided and it is denied that the Defendants failed to hand over the concerned documents to the solicitors of the Plaintiff; (iv) in fact, it is the Plaintiff who sought to
evade the obligations under the said MoU since property prices saw a slump around the time; (v) since the documents relating to the properties of the Defendants had been stolen in the month of April 2007, the Defendants were not in a position to provide the documentation to the Plaintiff in May, 2007 and in fact it was possibly after seeing the said Public Notice (filed along with Plaint, regarding loss of documents) that the Plaintiff sought the documentation in the month of May 2007; (vi) the commitment of the Defendants to carry out the terms of the MoU is evident in as much as it is admitted that the Defendants were seeking to hand over possession of the said land to the Plaintiff as early as possible; (vii) the existence of the order of temporary injunction passed by Ld. Civil Judge (Junior Division), Jalpaiguri had been disclosed by the Defendants to the Plaintiff at the time of initial discussions between the parties itself and it was informally agreed between the parties that since order pertained only to a small portion of the said land, development can start in area of the said land not covered by the said order upon disposal of the case; (viii) the Plaintiff deliberately and intentionally instructed its personnel to seek to demarcate the area covered by the said order so as to create controversy; (ix) the Plaintiff was aware of the order of temporary injunction
4. On the basis of the pleadings between the parties, the following issues were framed:-
"(1) Whether the defendants have concealed material facts from the plaintiff at the time of signing of the Memorandum of Understanding dated 01.12.2006? OPP (2) Whether the defendant No. l was not ready and willing to perform its obligations under the aforesaid Memorandum of Understanding and to sign the Collaboration Agreement? OPP
(3) Whether the defendants have acted fraudulently and breached the terms and conditions of the Memorandum of Understanding? OPP (4) Whether the suit is not within the period of limitation? OPD (5) Whether the plaintiff is entitled to the recovery of Rs. 1,01,00,000/- paid by the plaintiff to the defendant No.1? OPP (6) Whether the plaintiff is entitled to the recovery of Rs. 35,00,000/- paid by the plaintiff towards Architect's fees in respect of the project envisaged under the Memorandum of Understanding? OPP (7) Whether the plaintiff is entitled to the recovery of Rs. 15,00,000/- towards other expenses incurred by the plaintiff? OPP (8) Whether the plaintiff is entitled to damages owing to the loss of business occasioned to the plaintiff on account of the breach of Memorandum of Understanding by the defendants? If so, to what extent? OPP (9) Whether the plaintiff is entitled to interest and if so, at what rate? OPP (10) To what other relief, if any, is the plaintiff entitled? OPP"
Evidence led by the parties
5. The Plaintiff has examined and tendered in evidence the affidavit by way of examination-in-chief of Mr. Pawan Gupta, President of Plaintiff Company, as its sole witness. The said witness has deposed on the following documents:
i) The resolution of the Board of Directors of the Plaintiff Company dated 17th August 2010 authorizing Mr. Pawan Gupta to sign, verify and depose in the present suit on behalf of the Plaintiff Company [Ex. PW-1/1].
iii) The copy of MoU dated 1st December 2006 for the development of said land with the Defendant No. 1, through the Defendant No. 2 as its Director [Ex. PW-1/2].
(iv) The copy of the Due Diligence Report dated 6th March 2007 carried out by the Plaintiff [Ex. PW-1/3].
(v) The copy of title search report dated 10th March 2007 forwarded by Defendant to Plaintiff [Ex. PW-1/4].
(vi) The copy of complaint dated 9th April 2007 lodged by Defendants in Sadar Police Station, Gangtok [Ex. PW-1/5].
(vii) The copy of paper publication forwarded by the Defendants to Plaintiff [Ex. PW-1/6].
(viii) The copy of Collaboration Agreement for the development of the said land [Ex. PW-1/7].
(ix) The order of injunction passed by the Court of Civil Judge (Junior Division) Jalpaiguri on the suit land [Ex. PW-1/8].
(x) Copy of letter dated 31st August 2007 issued by the Officer-in-charge of Police Station Bhaktinagar to Defendant No. 2 thereby informing about order of injunction operating on project land [Ex. PW-1/9].
(xi) Copy of Legal Notice dated 2.04.2010 along with dispatch receipt and AD card [Ex. PW-1/10(Colly)].
The said witness, in his cross-examination deposed to the following effect:
"Q. Was the plaintiff aware at the time of signing of MOU, that the defendant no.l was the owner of about 13 acres land out of which only around 11.67 acres was made the subject matter of the MOU Ex.PW-1/2?
Ans. Plaintiff was not aware that defendant no.l was owner of about 13 acres of land. Vol. Defendants had claimed that they are owners of 11.67 acres of land, for which they wanted to enter into a Development Agreement with plaintiff to jointly develop the same and in this regard MOU Ex.PWl/2 was executed. Plaintiff had not retained the photocopies of title documents of subject land.
Vol. Defendants had shown the said documents but I do not remember whether the same were retained or not. Collaboration agreement Ex.PWl/7 may have been prepared by the lawyers of both the sides together."
Q. Did plaintiff offer payments in terms of MOU Ex.PWl/2 at the time of sending the Collaboration Agreement Ex.PWl/7 to defendant no.l?
Ans. As per terms of MOU Ex.PWl/2, before signing the Collaboration Agreement Ex.PWl/7, there were two obligations to be fulfilled by the defendants, one was to provide the plaintiff original title documents of subject land and other relevant documents for carrying out due diligence, secondly to give the plaintiff physical possession of the subject land at site. Only if the defendants fulfilled-these obligations, then collaboration agreement was to be signed and subsequently payment was to be made by the plaintiff in terms of MOU Ex.PWl/2.
xxxxxxxx
It is wrong to suggest that on 02.04.2009 the only grievance of the plaintiff against the defendant was non supply of approved building plan and non execution of agreement for development/collaboration agreement. Vol. There were other factors.
The other factors were that they could not supply the original title deeds for due diligence and also they could not give us the physical possession of the site. It is wrong to suggest that physical possession was to be handed over on payment of the 2nd instalment by plaintiff to the defendant. The 2nd instalment was to be paid on the execution of the collaboration agreement. The physical possession was to be handed over before the execution of the development agreement/collaboration agreement. Q. I put it to you that your statement that physical possession was to be handed over before the execution of the development agreement is contrary to clause 6B of MOU dated 01.12.2006. What do you have to say?
Ans. Symbolic physical possession was a part of the due diligence process. Vol. In the month of August, 2007 when our
staff went there at the site accompanied by representative of the defendant, we came to know that there was some stay on the part of the land and some policemen came and stopped us from taking the symbolic physical possession and at that time we came to know that there is some injunction order in the year 2005. We never got the symbolic possession for carrying out the due diligence. It is correct that we had got due diligence carried out which is filed by us Ex.PWl/3. It is wrong to suggest that while carrying out the due diligence the title documents have been verified. Vol. the due diligence has been carried out on the basis of photocopy of the title documents supplied by the defendants.
xxxxxxxx
It is wrong to suggest that plaintiff was aware as on the date of termination letter dated 02.04.2009 that the original title documents were kept with the third party against the loan taken, by the defendant no.l. Vol. till the time of MOU we were not told that the original title documents were pledged with the third party. Subsequently we came to know that the documents were pledged with the third party. It is wrong to suggest that the pledging of title documents with the third party was acceptable to the plaintiff and that plaintiff was willing to continue with the agreement with the defendants in spite of the said pledging. Ex.PWl/7 draft collaboration agreement was prepared by the staff of the plaintiff company. It is correct that all the terms which the plaintiff company desired pursuant to the MOU dated 01.12.2006. were incorporated in the draft collaboration agreement Ex.PWl/7. Vol. it was a draft and yet to be finalised. I am not aware whether the defendants had disclosed the encumbrance on the suit land before the draft collaboration agreement were circulated by the plaintiff Vol. before the draft collaboration was circulated we were told by the defendant no.2 that the original title deeds have lost for which he gave the copy of FIR and copy of the public notice issued in the newspaper. I do not remember as to how many times the representative of the plaintiffs company visited the suit land from the date of execution of the MOU till the date of legal notice Ex.PWl/10.
I do not remember as to what portion of the suit land there was an injunction operating by the order of the court. I cannot say whether the encumbrance mentioned in para no.2 of the collaboration agreement Ex.PWl/7 is the same encumbrance which was existing at the site when our representative visited the land in August, 2007. Vol. it is not possible for me to say about the same because we were never disclosed about the exact land under dispute in respect of which injunction was granted by the court.
xxxxxx
It is wrong to suggest that the defendants had disclosed the plaintiff that there was injunction only in respect of 2.43 acre of land out of total area of 11.67 acre and that plaintiff could develop the balance portion of the land. It is wrong to suggest that subsequently we were apprised that the injunction order was vacated by the concerned court. It is wrong to suggest that plaintiff had agreed, to joint development of land despite the injunction order. Vol. the defendants had only informed that they will get the injunction order vacated. It is wrong to suggest that the plaintiff was not interested in joint development of land and was wanting to exit from the MOU. It is wrong to suggest that the ground mentioned in the legal notice dated 02.04.2009 for termination of the MOU are different from the grounds mentioned in the plaint. It is wrong to suggest that plaintiff had not performed its part of the agreement under the MOU and had failed to make the payment of Rs. 1.00 crore under clause 6(b) of the said agreement. It is correct that the initial amount of Rs. 1.01 crore paid at the time of signing of the MOU was an interest free security deposit. Vol. as per the MOU the said amount was refundable/adjustable amount. It is wrong to suggest that no architect fee of Rs.35.00 lacs or other expenses of Rs. 15.00 lacs were incurred by the plaintiff. We never obtained the injunction order from the court.
Q. Can you state as to which other encumbrances are referred in para no. 17 of your affidavit of evidence?
Ans. We came to know from other sources that the land documents are pledged with some lenders.
I cannot say whether the draft collaboration agreement Ex.PWl/7 was prepared by the plaintiff after becoming aware of the above said pledging of land with some lenders. It is wrong to suggest that collaboration agreement drafted by the plaintiffs company was after becoming aware of the injunction order. It is wrong to suggest that the performance of the MOU was possible despite the injunction order since the same pertain to only 2.43 acre of land. It is wrong to suggest that no loss has been suffered by the plaintiff company pursuant to the execution of the MOU Ex.PWl/2. The construction on 11.67 acre of land was to be done as per approved building plan, which were to be obtained by the defendants. I am not aware as to how much coverage of land was allowed on 11.67 acre of land. It is wrong to suggest that non performance of MOU was not attributable to the defendants. It is wrong to suggest that the plaintiff has without any valid reason and illegally terminated the MOU. It is wrong to suggest that I am deposing falsely."
6. The Defendants have not led any evidence.
7. These three issues are interlinked and are being taken up together. In the written statement Defendant has admitted the execution of the MoU dated 1st December 2006 [Ex. PW 1/2]. It is also admitted that Defendant No. 1 has received a payment of Rs. 1.01 crores under the said MoU by way of Cheque No. 093731 dated 2nd December 2006 drawn in favour of Defendant No. 1. The MoU records the terms and conditions for the development of a piece of land measuring 11.67 acres, the subject matter of the MoU. The Plaintiff, as a Developer, was to construct several multistoried buildings/complexes on the said piece of land as per the building plans to be
sanctioned by the statutory authorities. Defendant No.1 was responsible for obtaining the requisite approvals required for implementation of the project. The cost for such approvals was to be borne by the Developers. After the development, the sale proceeds were to be deposited in Escrow bank account named "Parsvanth Developers Ltd. (SILIGURI Project).", to be opened jointly by the parties and payments credited in the said account were to be shared between the parties in the following proportion:-
Owner : 25%
Developer : 75%
8. In order to enable the Plaintiff to carry out the construction, it was necessary and essential that the land in question was free from any charge or encumbrances. The MoU was a precursor to the separate agreement for the development which the parties were to execute later, subject to fulfilment of obligations contained in the MoU. To safeguard Plaintiff's interest, the MoU stipulated several obligations to be complied with by Defendant No. 1, foremost amongst them being that within 30 days of execution of the execution, Defendant was to provide copies of all documents of title or other documents as may be required by the solicitors of the Plaintiffs in order to facilitate them to carry out the due diligence in respect of the said property. Plaintiff's witness, Mr. Pawan Gupta, has deposed that after repeated follow ups, sometime in March 2007, the Defendants intimated to the Plaintiff that all the original title documents related to the said land were lost and instead provided photocopies and a complaint in that regard lodged with Sadar Police Station, Gangtok on 9th April 2007 [Ex. PW 1/5] along with a copy of the publication carried out in the newspaper regarding the loss of the
original title deeds [Ex. PW 1/6]. On the basis of the said documents the Plaintiff proceeded to carry out the due diligence of the property. The due diligence report dated 6th March 2007 has also been proved by the Plaintiff's witness as [Ex. PW 1/3]. The said witness in the report has concluded as under:-
"7. Conclusion
a) M/s Kiran Industries & Investment Company Ltd. is the present owner of the said property. However, only land measuring 10.47 acres out of the total land of 12.67 acres is mutated in favour of M/s Kiran Industries Investment Company Ltd.
b) In view of the above, we hereby suggest that the mutation status be clarifies and original title documents be physically verified before entering into any sale transaction with respect to the said property."
9. Thereafter, on 31st August 2007, Plaintiff's officer proceeded to carry out the demarcation of the land in question. Plaintiff's witness has deposed that during such demarcation exercise, police officials from the Police station Bhakti Nagar arrived on the land and informed plaintiff's officer Mr. Anil Kumar Srivastava that the Court of Civil Judge (Junior Division), Jalpaiguri had passed an order of temporary injunction dated 21st March 2005 in respect of portion of the land in question, whereby Defendant No. 2 and others had been restrained from entering into the land in question. The said Officer, then brought this fact to the notice of Mr. Pawan Gupta (CEO) of the Plaintiff Company. He also received a copy of communication issued by the Officer In-charge, Shakti Nagar Police Station to Defendant No. 2
informing him about the injunction order passed by the Court of Civil Judge (Junior Division), Jalpaiguri. The said letter is marked as Ex. PW 1/9 enclosing therewith a copy of the injunction order. The fact that there was an injunction order passed by the Court is also not a disputed fact. It is however contended that the injunction order was only in respect of a portion of the suit property and there is no impediment for the Plaintiff to carry out its obligations under the MoU in respect of the remaining portion. Defendants further argued that the termination of the MoU by the Plaintiff is also premised on the ground that the copies of the documents were not provided within the stipulated period. The plea that the interim injunction order repudiates the contract, was never raised therein and is an afterthought. It shows that the Plaintiff wanted to wriggle out of the contractual commitments under the MoU as it was not ready and willing to fulfill its obligations. On the contrary, Plaintiff argues that since there was an injunction order operating in respect of the portion of the property, the Plaintiff had no reason to make further investments in the said property.
10. The MoU clearly envisaged that the Defendants were to provide the documents to the Plaintiff. After the signing of the MoU, the plea of the Defendant that the original documents had been lost, clearly exhibits that the Defendant No. 1 has misled and misrepresented the facts to the Plaintiff. The Plaintiff is thus right in saying that it has been induced to enter into the MOU in question. The injunction order clearly establishes that the Defendant No. 1 has misrepresented to the Plaintiff that the property was free from encumbrances. The injunction order operating against Defendants is dated 21st March 2005 that is prior to the signing of the MoU. These are
positive assertions of incorrect matters and active concealment of material facts. On this it would be apposite to refer to Section 17 and 18 of the Indian Contract Act, 1872 (for short, "the Act"). The said provisions read as under:-
"17. 'Fraud' defined.-"Fraud" means and includes any of the following acts committed by a party to a contract, or with his connivance, or by his agents, with intent to deceive another party thereto his agent, or to induce him to enter into the contract; (1) the suggestion as a fact, of that which is not true, by one who does not believe it to be true;
(2) the active concealment of a fact by one having knowledge or belief of the fact;
(3) a promise made without any intention of performing it; (4) any other act fitted to deceive;
(5) any such act or omission as the law specially declares to be fraudulent.
Explanation.--Mere silence as to facts likely to affect the willingness of a person to enter into a contract is not fraud, unless the circumstances of the case are such that, regard being had to them, it is the duty of the person keeping silence to speak, or unless his silence, is, in itself, equivalent to speech."
18. "Misrepresentation" defined ---- "Misrepresentation" means and includes--"
(1) the positive assertion, in a manner not warranted by the information of the person making it, of that which is not true, though he believes it to be true;
(2) any breach of duty which, without an intent to deceive, gains an advantage of the person committing it, or any one claiming under him, by misleading another to his prejudice, or to the prejudice of any one claiming under him;
(3) causing, however innocently, a party to an agreement, to make a mistake as to the substance of the thing which is the subject of the agreement.
The consequence of fraud and misrepresentation is provided under section 19 of the Act, which reads as under:-
"19. Voidability of agreements without free consent.- When consent to an agreement is caused by coercion, fraud or misrepresentation, the agreement is a contract voidable at the option of the party whose consent was so caused. A party to contract, whose consent was caused by fraud or misrepresentation, may, if he thinks fit, insist that the contract shall be performed, and that he shall be put on the position in which he would have been if the representations made had been true.
Exception.- If such consent was caused by misrepresentation or by silence, fraudulent within the meaning of section 17, the contract, nevertheless, is not voidable, if the party whose consent was so caused had the means of discovering the truth with ordinary diligence.
Explanation.- A fraud or misrepresentation which did not cause the consent to a contract of the party on whom such fraud was practised, or to whom such misrepresentation was made, does not render a contract voidable."
11. A plain reading of the aforesaid provisions shows that when an agreement is vitiated by coercion, fraud or misrepresentation, the said contract is voidable at the hands of the party whose consent was so obtained. The terms and conditions of the MoU clearly spell out that Defendant No. 1 was required to satisfy the Plaintiff regarding its ownership and a clear marketable title qua the subject land. The Defendants have failed to do so and are also guilty of fraud, as they concealed and misrepresented facts relating to their land in question. The consent of the Plaintiff obtained by such means was thus not a free consent. There is positive assertion/representations of falsehood and silence on the part of the
Defendants that constitute fraud and Plaintiff had the right to repudiate the contract on coming to know about the vitiating factors that prevented it to carry on with the project. The Plaintiff's witness was subjected to cross- examination at length on this aspect. In his cross-examination, he has resolutely maintained its stand that the Defendants have breached their obligations by not providing the documents and that they concealed the order of injunction. The Plaintiff has given cogent reasons for not going forward with the project. All such reasons are attributable to the Defendants. In fact, in the legal notice issued by the Plaintiffs dated 2nd April 2009 [Ex PW 1/10], the Plaintiff had categorically stated that the Defendants had given assurance during the meeting held on 8th January 2008 that the interim injunction operating against Defendant No. 2 would be vacated. There is no response to the said notice.
12. Furthermore, the Defendants, at time of the signing of the MoU, did not mention anything about the loss of the original documents. It is pleaded that Plaintiff was aware of the order, but there is no evidence to establish this contention. After receiving part payment under the MoU, when Defendants were called upon to provide the original documents, it was stated that the same have been lost. Nevertheless the Plaintiff proceeded further and then the injunction order surfaced. A builder would ordinarily not make investments in a disputed land. It cannot be expected that it would carry on construction on a land that is unencumbered and where there is doubt about the title of the property. Though, the due diligence report does state that the Defendant No. 1 is the owner of the property, however, the Plaintiff has demonstrated good and genuine reasons to say that it has lost confidence in
Defendant No. 1, in absence of the original documents, which are fundamental to establish title to a property. In absence of the original documents, and the concealment of the injunction order, the doubt regarding the encumbrances over the land in question becomes real and the Plaintiff was justified in repudiating the MoU.
13. In order to determine whether the Defendants were ready and willing to perform the contract, conduct of the Defendants has to be properly scrutinized and has to be adjudged with reference to the conduct of the party and the attending circumstances. Plaintiff has lead evidence to show that Defendant No.1 did not have the legal capacity to fulfill its obligations under the contract, clearly exhibiting complete lack of willingness to complete the transaction thereby breaching the agreement. The Defendants on the other hand have not led any evidence to show that the Plaintiff was in breach of the MoU in question. It is therefore established that the Defendants have acted fraudulently and concealed material facts from the Plaintiff at the time of the signing of the MoU dated 1st December 2006. Defendant No. 1's conduct also exhibits that it was not ready and willing to perform its obligations under the said MoU. All the three issues are thus decided in favour of the Plaintiff and against the Defendants.
14. The onus of proof of this issue was on the Defendants. Defendants have not led any evidence and have therefore failed to discharge the same. Nevertheless, the issue being based on a mixed question of fact and law, the Court has examined the pleadings and the evidence led by the parties on this
issue. The MoU [Ex. PW 1/2] was executed on 1st December 2006. In terms of Clause 10 (b) of the MoU, within 30 days of its signing, the Plaintiff was to carry out due diligence. Under Clause 6 (b), Defendants were to provide documents of title and other documents required by the solicitor of the Plaintiff to facilitate the due diligence. These documents were not provided within time. In May 2007, Defendant No. 2 informed that the title deeds were not traceable. However Plaintiff was called upon to proceed for demarcation of the land so that the possession could be handed over to enable the Plaintiff to carry out the construction. Plaintiff's witness deposed that the process for demarcation of the land was carried out on 31st August 2007, and during the visit to the land, the Plaintiff became aware of the injunction order dated 21st March 2005 passed by the Court of Civil Judge (Junior Division) Jalpaiguri in respect of the portion of the land in question. Thereafter the parties had a meeting on 8th January 2009, where Defendants assured the Plaintiff that the injunction would be vacated on or before 30th January 2009 or alternatively, the Defendant shall refund the amount of Rs. 10,100,000/- along with interest. Admittedly, the amount has not been refunded till date. The cause of action occurred on all the dates mentioned above. The suit was filed on 31st August 2010 within three years from the date of cause of action and is thus within time. This issue is decided against the Defendants and in favour of the Plaintiff.
15. The advance payment under the MoU paid by the Plaintiff to the Defendant No. 1, has been duly acknowledged. In view of the findings in Issue Nos. 1, 2 and 3 holding that Defendant No. 1 was guilty of breach of
the terms of MoU and was not ready and willing to perform its obligations, the Plaintiff is thus entitled to recover the amount so paid to Defendant No.
1. Mr Pawan Gupta [PW-1] has deposed that the Plaintiff has spent Rs. 35 lacs on architect's fees and Rs. 15 lacs towards other expenses in the proposed project and that Defendant No. 1 is liable to reimburse the said expenses. However, there is no evidence brought on record, which would show that the Plaintiff had incurred the said expenses. There are no invoices on record to substantiate the Plaintiff's claim for reimbursement of the aforesaid expenses. In absence of any documentary evidence to prove the expenses alleged to have been incurred by the Plaintiff, there is no basis for the Court to allow the Plaintiff to recover the same from the Defendants. In order to seek reimbursement, it was necessary to produce documentary evidence supporting the claim of expenses. In view of the above discussion, Issue No. 5 is decided against the Defendants and in favour of the Plaintiff. Issue Nos. 6 and 7 are decided against the Plaintiff and in favour of the Defendants.
16. The Plaintiff has sought a decree for an amount of Rs. 1 crore by way of damages owing to the loss of business on account of the breach of the MoU. The burden of proving entitlement for loss of profits, was on the Plaintiff. Plaintiff has claimed loss of business occasioned on account of breach of MoU by the Defendants. The award of damages requires precise pleading and proof. Plaintiff can recover damages to the extent of the claim being reasonable compensation for the injury sustained by him. This means that Plaintiff must ensure that it has a strong case and strong evidence to show
the loss of earnings. In order to claim unliquidated damages under section 73 of the Contract Act, existence of loss is a sine qua non. The Plaintiff is required to prove that as a consequence of breach of contract, it has suffered loss/damages and should have produced evidence on the measure of such loss. It is imperative for the claiming party to submit proof of injury suffered in order to successfully claim damages. However there is no evidence placed before the court in support of this claim. Plaintiff's sole witness in its examination-in-chief, has not proved any loss and has merely deposed that the Plaintiff is entitled to decree of damages without giving any details or the basis for making such a claim. Plaintiff should have laid the foundation for the same by raising appropriate pleas and also should have led proper evidence and in absence thereof, the court is not inclined to award damages to the Plaintiff. There is no evidence to show that the Plaintiff has suffered any loss. Plaintiff has failed to discharge the onus of proof. The issue is decided against the Plaintiff and in favour of the Defendants.
Issue no. 9
17. Although the payment of Rs. Rs 6.01 Crores (Rupees Six Crores One Lakh only) was envisaged to be refundable security deposit, but the same was liable to be adjusted, as provided in the agreement. Since the Defendants failed to fulfil their obligations, they are now liable to pay interest on the aforesaid amount. The Defendants by misrepresentation and concealment of material facts, induced the Plaintiff to make the payment under the MoU, on the assurance that the land in question was free from encumbrances. The aforesaid payment was made on 1st December 2006. The transaction is a commercial transaction, and Defendant No. 1 has
enjoyed the aforesaid monies for last 9 years and would have also earned interest thereon. Thus in the facts of the present case, in my opinion, Plaintiff is entitled to interest. Accordingly, this issue is also decided in favour of the Plaintiff and against the Defendants. Though the Plaintiff has claimed interest at the rate of 18% per annum, however, keeping in view the present bank rates of interest, it is held that interest at the rate of 12% per annum simple would meet the ends of justice and also compensate the Plaintiff for the loss suffered by it.
18. Though the Plaintiff has claimed a joint and several money decree against the Defendants, however it is not disputed that the MoU in question was executed between the Plaintiff and Defendant No. 1. The payment was thus made to Defendant No. 1 only. The breach of the agreement is also by Defendant No. 1. The liability to refund the payment under the MoU is that of Defendant No. 1. Defendant No. 2 is only the Director of Defendant No. 1 and does not have any personal liability for the dues of Defendant No. 1 as held by this Court in Tristar Consultants v Vcustomer Services India Pvt. Ltd.(2007) 139 DLT 688, Mukesh Hans v Smt. Uma Bhasin, 2010 SCC Online Del 2776. Plaintiff has also not led any evidence to show that Defendant No. 2 is personally liable for the breach of the MoU and for refund of the amount. In absence of any evidence on record justifying Plaintiff's claim of joint liability, it is held that Plaintiff is entitled to decree for an amount of Rs. 1.01 crore against Defendant No. 1 only. Plaintiff shall also be entitled to interest at the rate of 12% p.a. simple from the date of the
payment i.e. 2nd December 2006 till the date of realization. Plaintiff shall also be entitled to costs as per schedule.
19. Decree sheet be drawn up.
SANJEEV NARULA, J MAY 06, 2019 ss/nk
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!