Citation : 2023 Latest Caselaw 1874 Del
Judgement Date : 26 April, 2023
Neutral Citation Number: 2023:DHC:2843
$~7
* IN THE HIGH COURT OF DELHI AT NEW DELHI
Date of Decision: 26.04.2023
+ CS(OS) 418/2022
SMT. USHA JOSHI ..... Plaintiff
Through: Mr.M.Sufian Siddiqui,
Mr.Rakesh Bhugra, Ms.Alya
Veronica, Advs.
versus
SH. ASHOK KUMAR AHLUWALIA & ANR. ..... Defendants
Through: Mr.Sanjeev Sahay, Ms.Shagun
Saproo, Mr.Gagan Kataria,
Advs.
CORAM:
HON'BLE MR. JUSTICE NAVIN CHAWLA
NAVIN CHAWLA, J. (Oral)
IA 11269/2022
1. This is an application seeking permission to rely upon the documents which may not be properly legible.
2. The plaintiff shall file the legible copies of such documents.
3. The application is allowed in the above terms.
I.A. 16328/2022
3. The learned counsel for the defendants prays for leave to withdraw the present application with liberty to file afresh.
4. The application is dismissed as withdrawn with liberty as prayed for.
I.A. 5530/2023
Signature Not Verified Digitally Signed By:SUNIL Signing Date:28.04.2023 17:19:01
Neutral Citation Number: 2023:DHC:2843
5. This application has been filed by the defendant under Order XXIII Rule 3 of the Code of Civil Procedure, 1908 (in short, 'CPC'), praying for a decree to be passed in terms of the order 22.07.2022. The present suit has been filed by the plaintiff, inter alia praying for the following reliefs:-
"a) pass a decree in favour of the plaintiff and against the defendants for the specific performance of an agreement dated 07.03.2022, while keeping in mind the revised conditions duly accepted by the defendants orally and also received by them through whatsapp on 24.05.2022 and thereby directing the defendants to sign and execute the sale deed of the suit property before the office of Sub Registrar, Delhi in favour of the plaintiff;
b) Pass a decree of permanent injunction restraining the defendants their agents, delegates, representatives, assignees, legal representative legal heirs, etc from creating any third party interest, selling alienating, offering for sale, dealing with or making any alternation or construction of any kind in the property no.B-4/2, area measuring 272.1/5 sq. Yds. Situated in the area of village Basai, Darapur colony, known as Rajouri Garden, New Delhi-110027 for which the agreement to sell dated 07.03.2022 had been signed and executed by the defendants in favour of the plaintiff;
c) Award costs of the present litigation in favour of the plaintiff and against the defendant;"
6. On the very first date of hearing, that is, 22.07.2022, the following order came to be passed by this Court:
"5. The present suit has been filed seeking, inter alia, specific performance of an Agreement to Sell dated 7th March, 2022, in terms of which the defendants had agreed to sell to the plaintiff the residential property, Signature Not Verified being property no. B-4/2, admeasuring 272.15 Digitally Signed By:SUNIL Signing Date:28.04.2023 17:19:01
Neutral Citation Number: 2023:DHC:2843
square yards situated in the area of Village Basai, Darapur Colony, known as Rajouri Garden, New Delhi-110027 (suit property) for a sum of Rs.8,50,00,000/-. Out of the aforesaid amount, a sum of Rs.85,00,000/- has been paid by the plaintiff to the defendants as earnest money.
6. Counsel for the plaintiff, on instructions from the plaintiff, who is present in person, states that out of the remaining amount, a sum of Rs.2,00,00,000/- would be paid to the defendants on or before 31st July, 2022 and the remaining amount shall be paid on or before 20th August, 2022. Counsel for the defendants is agreeable to the same, provided the plaintiff pays interest on the amount paid after 31st July, 2022.
7. Counsel for the plaintiff states that the plaintiff is agreeable to pay interest at the rate of 9% per annum on the balance amount that remains unpaid after 31st July, 2022.
8. Accordingly, it is agreed between the parties that on the balance amount that remains unpaid as on 31st July, 2022, the plaintiff shall pay interest at the rate of 9% per annum to the defendants.
9. It is also agreed that the plaintiff shall cooperate with the defendants in getting the FIR No. 390/2022 under Sections 420/406/34 of the Indian Penal Code, 1860 registered on 2nd July, 2022 at Kirti Nagar Police Station, quashed."
7. The defendant states that though the matter stood settled between the parties by the above order, the plaintiff with a mala fide motive, filed an application seeking modification of the said order. The said application, however, was withdrawn by the plaintiff vide order dated 14.03.2023. With the withdrawal of the said application, settlement as recorded in the order dated 22.07.2022 has become final and binding and the suit deserves to be decreed in terms thereof.
8. On the other hand, the learned counsel for the plaintiff, placing reliance on the judgment of the Supreme Court in Gurpreet Singh v. Signature Not Verified Digitally Signed By:SUNIL Signing Date:28.04.2023 17:19:01
Neutral Citation Number: 2023:DHC:2843
Chatur Bhuj Goel, (1988) 1 SCC 270, submits that one of the pre- conditions for the application of Order XXIII Rule 3 of the CPC is that the settlement must be in writing and signed by the parties. In the present case, the purported settlement is not signed by the parties and, therefore, a decree cannot be passed on the basis thereof.
10. The learned counsel for the defendants/applicant submits that a decree can still be passed on the basis of the settlement so recorded in view of second part of Order XXIII Rule 3 of the CPC, which states that where the defendants satisfy the plaintiff in respect of the whole or part of the subject matter of the suit, the Court shall pass a decree in accordance with such satisfaction.
11. I have considered the submissions made by the learned counsels for the parties.
12. Though there can be no dispute on the fact that the order dated 22.07.2022 clearly records the terms of the settlement arrived at between the parties, the fact remains that the same has not been signed by the parties.
13. In Gurpreet Singh (supra), interpreting the provisions of Order XXIII Rule 3 of the CPC, the Supreme Court has observed as under:
"9. According to the grammatical construction, the word "or" makes the two conditions disjunctive. At first blush, the argument of the Learned Counsel appears to be plausible but that is of no avail. In our opinion, the present case clearly falls within the first part and not the second. We find no justification to confine the applicability of the first part of Order XXIII, Rule 3 of the Code to a compromise effected out of court. Under the rule prior to the amendment, the agreement compromising the suit could be written or oral Signature Not Verified and necessarily the court had to enquire Digitally Signed By:SUNIL Signing Date:28.04.2023 17:19:01
Neutral Citation Number: 2023:DHC:2843
whether or not such compromise had been effected. It was open to the court to decide the matter by taking evidence in the usual way or upon affidavits. The whole object of the amendment by adding the words "in writing and signed by the parties" is to prevent false and frivolous pleas that a suit had been adjusted wholly or in part by any lawful agreement or compromise, with a view to protract or delay the proceedings in the suit.
10. Under Rule 3 as it now stands, when a claim in suit has been adjusted wholly or in part by any lawful agreement or compromise, the compromise must be in writing and signed by the parties and there must be a completed agreement between them. To constitute an adjustment, the agreement or compromise must itself be capable of being embodied in a decree. When the parties enter into a compromise during the hearing of a suit or appeal, there is no reason why the requirement that the compromise should be reduced in writing in the form of an instrument signed by the parties should be dispensed with. The court must therefore insist upon the parties to reduce the terms into writing.
xxxxx
12. In any event, the present case clearly does not come within the ambit of the second part of Order XXIII, Rule 3 of the Code. Under the terms of the proposed compromise, the appellant was required to pay Rs 2,25,000 by a bank draft on 17-3-1987, but the fact remains that the respondent before the due date resiled from the proposed compromise saying that it was detrimental to his interest. That being so, the appellant could only fall back on the first part. But in the absence of an agreement in writing, the learned Judges had no other alternative but to direct that the appeal be listed for hearing on merits."
14. The submission of the learned counsel for the defendants that the decree can still be passed recording the satisfaction of the claim of the plaintiff, also cannot be accepted as the defendant is not conceding Signature Not Verified to the prayers made in the suit. The plaintiff is also not conceding that Digitally Signed By:SUNIL Signing Date:28.04.2023 17:19:01
Neutral Citation Number: 2023:DHC:2843
the claim in the suit stood satisfied with the order of 22.07.2022. She, in fact, does not wish to abide by the same.
15. In view of the above, I have no option but to dismiss the present application.
IA 20189/2022
16. This application has been filed by the plaintiff under Order VI Rule 17 of the CPC, praying for permission to amend the Plaint so as to add the following prayer in the alternative: -
"Or in the alternative b. Pass a decree in favour of the plaintiff and against the defendants thereby directing the defendants to refund the entire earnest money to the plaintiff amounting to Rs. 85 lacs illegally and unjustifiably withheld by the defendants apropos the Agreement to Sell dated: 07.03.2022, along with an interest @ 9% p.a."
17. Placing reliance on Section 22 of the Specific Relief Act, 1963 (in short, 'the Specific Relief Act'), the learned counsel for the plaintiff submits that as the suit is at the initial stage, moreover, as the written statement has not been filed by the defendant yet, the plaintiff is entitled to amend the plaint so as to add the alternate relief.
18. On the other hand, the learned counsel for the defendants submits that in terms of the Agreement to Sell dated 07.03.2022 itself, the defendants are entitled to forfeit the amount of earnest money that was paid by the plaintiff in terms of the said agreement.
19. He further submits that in view of the order of 22.07.2022 passed by this Court, even otherwise, the plaintiff is not entitled to seek refund of the earnest money deposited. He submits that in fact, Signature Not Verified Digitally Signed By:SUNIL Signing Date:28.04.2023 17:19:01
Neutral Citation Number: 2023:DHC:2843
with the 2018 amendment to the Specific Relief Act and specifically in Section 10 thereof, the Specific Performance of the agreement is the norm and the discretion earlier vested in the Court is no longer available. The plaintiff having failed to comply with the terms of settlement has disentitled herself to the claim of specific relief and equally to the relief of refund of the earnest money. He submits that the application has been filed by the plaintiff with mala fide intent of continuing with the frivolous suit.
21. The learned counsel for the defendants submits that in the suit filed, the plaintiff has prayed for specific performance of the agreement dated 07.3.2022 claimed by the plaintiff to be revised by the defendants orally and through WhatsApp on 24.05.2022, while by the present application, the plaintiff seeks refund of the earnest money deposited only under the Agreement to Sell dated 07.03.2022. He submits that therefore, there is inconsistency in the prayers.
22. I have considered the submissions made by the learned counsels for the parties.
23. Section 22 of the Specific Relief Act provides that where the plaintiff has not claimed a relief, inter alia, of refund of the earnest money or deposit paid or made by him under the Agreement to Sell, the Court shall, at any stage of the proceedings, allow him to amend the plaint on such terms as may be just for including a claim for such relief.
24. In view of the above provision, the plaintiff is within his rights to now add the alternate prayer, especially as the suit is at the initial stage itself with the defendants not even having filed their Written Statement.
Signature Not Verified Whether the alternate prayer can or cannot be granted, is Digitally Signed By:SUNIL Signing Date:28.04.2023 17:19:01
Neutral Citation Number: 2023:DHC:2843
not to be considered by this Court at the stage of considering the present application. The same would necessarily have to await the formal amendment to the plaint. The submissions of the learned counsel for the defendants are primarily on the merit of the prayer which now is sought to be added by the plaintiff in the plaint. The consideration of the merit of the prayer has to await and cannot be a reason for rejecting the amendment.
28. Accordingly, the present application is allowed. The amended plaint is taken on record.
CS(OS) 418/2022
29. Let the Plaint be registered as a Suit.
30. Issue summons to the defendants.
31. Summons are accepted by Mr.Sanjeev Sahay, Advocate on behalf of the defendants.
32. Let the Written Statement be filed within four weeks. Replication thereto, if any, be filed within four weeks of the receipt of the Written Statement. The Written Statement and the Replication shall be accompanied with the affidavit of admission/denial of the documents filed by the other party, failing which the Written Statement/Replication shall not be taken on record.
33. List before the learned Joint Registrar (Judicial) on 28th July, 2023.
I.A. 11267/2022
34. This application has been filed by the plaintiff praying for the Signature Not Verified relief:-
following Digitally Signed By:SUNIL Signing Date:28.04.2023 17:19:01
Neutral Citation Number: 2023:DHC:2843
"a) Pass an ex-parte ad-interim order injuncting and restraining the Defendants, their agents, delegates, representatives, assignees, legal representatives, legal heirs etc. from creating any third party interest, selling, alienating, offering for sale, dealing with or making any alteration or construction of any kind in the suit property for which the agreement to sell dated 07.03.2022 had been signed and executed by the Defendants in favour of the Plaintiff pending disposal of the present suit."
35. When the suit was first listed before this Court on 22.07.2022, the following order was passed:-
"5. The present suit has been filed seeking, inter alia, specific performance of an Agreement to Sell dated 7th March, 2022, in terms of which the defendants had agreed to sell to the plaintiff the residential property, being property no. B-4/2, admeasuring 272.15 square yards situated in the area of Village Basai, Darapur Colony, known as Rajouri Garden, New Delhi-110027 (suit property) for a sum of Rs.8,50,00,000/-. Out of the aforesaid amount, a sum of Rs.85,00,000/- has been paid by the plaintiff to the defendants as earnest money.
6. Counsel for the plaintiff, on instructions from the plaintiff, who is present in person, states that out of the remaining amount, a sum of Rs.2,00,00,000/- would be paid to the defendants on or before 31st July, 2022 and the remaining amount shall be paid on or before 20th August, 2022. Counsel for the defendants is agreeable to the same, provided the plaintiff pays interest on the amount paid after 31st July, 2022.
7. Counsel for the plaintiff states that the plaintiff is agreeable to pay interest at the rate of 9% per annum on the balance amount that remains unpaid after 31st July, 2022.
8. Accordingly, it is agreed between the parties that on the balance amount that remains unpaid as on 31st July, 2022, the Signature Not Verified plaintiff shall pay interest at the rate of 9% per Digitally Signed By:SUNIL Signing Date:28.04.2023 17:19:01
Neutral Citation Number: 2023:DHC:2843
annum to the defendants.
9. It is also agreed that the plaintiff shall cooperate with the defendants in getting the FIR No. 390/2022 under Sections 420/406/34 of the Indian Penal Code, 1860 registered on 2nd July, 2022 at Kirti Nagar Police Station, quashed."
36. The above order records the terms of the settlement between the parties. Though, as held hereinabove, the said terms of settlement cannot lead to a decree being passed, however, they would be relevant for determining the present application.
37. It is a matter of record that the plaintiff defaulted in complying with the terms of the settlement, and instead, filed an application, being I.A. No.11820/2022, inter alia praying for modification of the order dated 22.07.2022, contending therein that the above settlement was not consented to by the plaintiff but was wrongly conceded to by the then counsel of the plaintiff. The said application, however, has been withdrawn by the plaintiff by the order dated 14.3.2023. With the withdrawal of the said application, two consequences follow:-
(a) The parties had entered into a settlement whereby, in spite of a prima facie default of the plaintiff to comply with the terms of the agreement to sell, the defendant had agreed to give further time to the plaintiff to comply with the terms of the settlement, subject to payment of interest on the amount outstanding;
(b) The plaintiff defaulted in complying with even this concession. In fact, the plaintiff remains in default even till date.
Signature Not Verified Digitally Signed By:SUNIL Signing Date:28.04.2023 17:19:01
Neutral Citation Number: 2023:DHC:2843
38. The learned counsel for the plaintiff submits that the plaintiff had, in fact, obtained in-principle approval of a home loan from the Axis Bank. He submits that the transaction could not be completed for want of co-operation from the defendants. This is disputed by the learned counsel for the defendants. He submits that, in fact, the Bank Loan was withdrawn by the plaintiff prior to the filing of the present suit.
41. Be that as it may, the fact remains that the plaintiff has neither complied with terms of the agreement to sell dated 07.3.2022 nor with the settlement terms as recorded in the order dated 22.7.2022. In terms of Section 16 of the Specific Relief Act, therefore, prima facie the plaintiff would not be entitled to a relief of specific performance of the Agreement to Sell. The plaintiff has now also sought an alternate relief of refund of the earnest money deposited by the plaintiff. The said relief has been allowed to be added to the Plaint by the order passed today.
43. In view of the above, I find no prima facie case made out by the plaintiff for grant of relief. The balance of convenience is also in favour of the defendants and against the plaintiff. In fact, the very pendency of the suit can result in a gross irreparable damage to the defendants inasmuch as, the value of their property shall stand depreciated in view of the present suit.
44. In Santokh Singh and Anr. Vs. M/s Shagun Farm Pvt. Ltd., 2017 SCC OnLine Del 6844, taking into account the conduct of the plaintiff therein, the court observed that the doctrine of lis pendens will not apply to the property that was subject matter of the suit and
Signature Not Verified Digitally Signed By:SUNIL Signing Date:28.04.2023 17:19:01
Neutral Citation Number: 2023:DHC:2843
the defendant therein would be free to deal with the property. This Court observed as under:-.
"25. The genesis of the judgment in Vinod Seth supra was the prejudice suffered by the defendant in a suit for specific performance of an Agreement of Sale of immovable property even in the absence of any restraint order against him, due to applicability of the principle of lis pendens and which virtually makes the property inalienable or unencumberable at market rates and with no measure left to compensate the defendant in the event of the plaintiff in the suit for specific performance ultimately failing. The costs of the suit even if awarded to the defendant in such a situation were not found sufficient to compensate the defendant. Supreme Court in Vinod Sethi held that a Court is justified in taking a view that on material till then on record, the likelihood of the plaintiff succeeding in the suit or securing any interim relief against the defendant is remote and to exempt the suit property from the operation of Section 52 of the Transfer of Property Act so that the defendant would have the liberty to deal with the property in any manner inspite of the pendency of the suit. I have in Rajiv Maira v. Apex Apartments Pvt. Ltd. 2013 (138) DRJ 464 so exempted the property subject matter of that proceedings and SLP (C) No. 5920/2014 preferred thereagainst was dismissed on 24th March, 2014.
26. I am, for the reasons here after appearing, of the view that chances of the plaintiffs succeeding in this suit for specific performance are remote and there would be no way to compensate the defendant for the prejudice caused from applicability of Section 52 of the Transfer of Property Act during the pendency of the suit which though has Signature Not Verified to be put to trial." Digitally Signed By:SUNIL Signing Date:28.04.2023 17:19:01
Neutral Citation Number: 2023:DHC:2843
(Emphasis supplied)
45. The above view was followed by this Court in Earthz Urban Spaces Pvt. Ltd. v. Ravinder Munshi & Ors., 2022 SCC OnLine Del 1745, where again a learned Single Judge of this Court held that the doctrine of lis pendens shall not apply, observing as under:
"20. Taking into account the aforesaid, I am of the view that the likelihood of the plaintiff succeeding in the present suit is remote and therefore, it is a fit case to exempt the suit property from the operation of Section 52 of the Transfer of Property Act during the pendency of the suit. Great prejudice would be caused to the defendants if upon issuance of summons in the suit, the doctrine of lis pendens is applied in respect of the suit property."
45. In the present case as well, taking into account the conduct of the plaintiff, I am of the view that the likelihood of the plaintiff succeeding is remote and that great prejudice would be caused to the defendants if the doctrine of lis pendens is to apply against the Suit property merely because summons in the Suit have been issued.
46. In view of the above, in my opinion, the doctrine of lis pendens shall not apply against the subject property.
45. Accordingly, I find no merit in the present application. The same is dismissed holding that even the doctrine of lis pendens shall not apply to the Suit property.
NAVIN CHAWLA, J APRIL 26, 2023 RN Signature Not Verified Digitally Signed By:SUNIL Signing Date:28.04.2023 17:19:01
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!