Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt Sati Bhattacharya vs Shri P C Agrawal And Ors
2024 Latest Caselaw 3526 Del

Citation : 2024 Latest Caselaw 3526 Del
Judgement Date : 22 April, 2024

Delhi High Court

Smt Sati Bhattacharya vs Shri P C Agrawal And Ors on 22 April, 2024

Author: Manmeet Pritam Singh Arora

Bench: Manmeet Pritam Singh Arora

                          $~2

                          *      IN THE HIGH COURT OF DELHI AT NEW DELHI

                          +      FAO(OS) 4/2023 & CM APPL. 3056/2023, CM APPL. 47955/2023

                                 SMT SATI BHATTACHARYA                                 ..... Appellant

                                                   Through:     Mr. T. V. George, Advocate

                                                   versus

                                 SHRI P C AGRAWAL AND ORS                            ..... Respondents

                                                   Through:     Mr. Jatin Sehgal, Mr. Shivashish
                                                                Dwivedi and Mr. Yashi Bajpai,
                                                                Advocates for R-1


                          %                                     Date of Decision: 22nd April, 2024

                          CORAM:
                          HON'BLE THE ACTING CHIEF JUSTICE
                          HON'BLE MS. JUSTICE MANMEET PRITAM SINGH ARORA
                                            JUDGMENT

MANMOHAN, ACJ : (ORAL)

1. The present appeal has been filed under Section 10 of the Delhi High Court Act, 1966, challenging the impugned order dated 30 th November, 2022, passed in CS (OS) 196/2012, whereby the learned Single Judge dismissed the I.A. No. 11151/2019 filed by the Appellant herein under Order

XIV Rule 5 of Code of Civil Procedure, 1908 ('CPC'), seeking framing of the following additional issues1:

"a. Whether the alleged Agreement to Sell dated 27.12.2005 between defendant no.1 to 3 in favour of defendant no.4 is a forged document. b. Whether the signature of defendant no. 1, 2 and 3 in the alleged agreement to sell dated 27.12.2005 are forged signature. c. Whether there is any privity of contract between the plaintiffs and defendants no. 1 to 3."

2. The Appellant herein is the defendant no.2, Respondent No.1 is the plaintiff and Respondent Nos. 2 to 42 are defendant nos. 1, 3 and 4 respectively in the civil suit.

3. The suit has been filed by the Respondent No.1 herein claiming that Respondent No.4 herein had purchased the property bearing No. E-929, Chittaranjan Park, New Delhi ('suit property') from Appellant and Respondent Nos. 2 and 3 vide Agreement to Sell ('ATS') dated 27th December, 2005, and subsequently, the Respondent No.4 in view of aforesaid purchase, further agreed to sell the suit property to Respondent No.1 herein vide ATS dated 16th July, 2008, for a sale consideration of Rs. 3,18,00,000/-. It is stated that Respondent No.1 paid a sum of Rs. 55,00,000/- to the Respondent No.4 towards sale consideration under ATS dated 16th July, 2008 and the pending amount was to be paid at the time of taking over of possession of suit property, on or before 31st July, 2009. It is stated that however, the Respondent No.4 failed to deliver the possession of suit property to Respondent No.1

Initially framed vide order dated 9th May, 2016, in CS (OS) No. 196/2012

Proforma parties in this appeal

4. In these circumstances, the Respondent No.1, in the suit, sought specific performance of the ATS dated 16th July, 2008. It is stated in the plaint that the ATS dated 27th December, 2005, has merged into the ATS dated 16th July, 2008 and all the defendants in the suit are liable to execute a sale deed in favour of Respondent No. 1.

5. It is a matter of record that Appellant herein was duly served with summons in the suit in the year 2012; however, she elected not to contest the suit and accordingly, did not file any written statement. Subsequently, vide order dated 12th March, 2014, her right to file written statement was closed and vide order dated 19th January, 2016, her right to conduct admission / denial of documents also stood closed.

6. The issues in the suit were framed vide order dated 09th May, 2016, on the basis of the pleadings on record. The evidence of Respondent No. 1, who was examined as PW-1 was recorded on 06th May, 2019. It was at this belated stage that the Appellant herein filed the I.A. No. 11151/2019 under Order XIV Rule 5 CPC seeking framing of the additional issues in the suit. Since, the Appellant herself had not filed any written statement, she referred to the contents of the written statement filed by Respondent No. 3 to allege that the ATS dated 27th December, 2005, was not signed by the Appellant as well as Respondent Nos. 2 and 3; and on this basis sought framing of the additional issues noted hereinabove.

7. The learned Single Judge has dismissed the application on the ground that in the absence of a written statement by Appellant, the issues of fact proposed by her do not arise for consideration. In addition, the learned Single Judge has observed that the application is barred by delay and laches.

8. Having heard the learned counsel for the parties, we are of the considered opinion that the present appeal is without any merits. The suit was filed in the year, 2012 and the Appellant despite service of summons elected to not file a written statement, which led to her right to file written statement being closed on 12th March, 2014. The learned Single Judge has rightly held that in the absence of any written statement on behalf of the Appellant, the issues of fact proposed by her do not arise for consideration. There is no assertion by the Appellant on the record of the suit proceeding that the ATS dated 27th December, 2005, was not executed by her. The Appellant cannot overcome the effect of the order dated 12 th March, 2014 closing her right to file written statement by filing I.A. No. 11151/2019. Permitting the Appellant to agitate these issues of fact in the absence of a written statement would negate the effect of the order dated 12 th March, 2014.

9. The Appellant has sought to rely upon the written statement of Respondent No. 3 to propose the additional issues. However, a perusal of the order dated 09th May, 2016, shows that on the said date when the issues were framed in the suit, Respondent No. 3 was duly represented through her counsel and no issue of forged ATS dated 27th December, 2005 was pressed on behalf of Respondent No. 3. The Respondent Nos. 2 and 3 on 09th May, 2016, in fact, conceded that they had sold their share in the suit property in favour of the wife of Respondent No. 4. Thus, Respondent No. 3 abandoned her stand in the written statement. The Appellant by filing I.A. No. 11151/2019 and proposing the issues is seeking to canvass a plea contrary to the stand of Respondent No. 3 recorded in order dated 09th May, 2016. The Appellant however, is precluded from relying upon the written statement of

the Respondent No. 3 in view of the proceedings recorded in order dated 09th May, 2016.

10. We are also in agreement with the finding of the learned Single Judge that the application is barred by delay and laches as the recording of evidence of the Plaintiff witness, i.e., PW-1 already stood concluded prior to the filing of the present application.

11. Accordingly, the present appeal is dismissed along with pending applications.

ACTING CHIEF JUSTICE

MANMEET PRITAM SINGH ARORA, J APRIL 22, 2024/hp/aa

 
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