Tuesday, 02, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Nayankumar Bhagvanbhai Patel Mevda vs Ashokbhai Chhotabhai Patel
2025 Latest Caselaw 1922 Guj

Citation : 2025 Latest Caselaw 1922 Guj
Judgement Date : 16 January, 2025

Gujarat High Court

Nayankumar Bhagvanbhai Patel Mevda vs Ashokbhai Chhotabhai Patel on 16 January, 2025

Author: Sangeeta K. Vishen
Bench: Sangeeta K. Vishen
                                                                                                                   NEUTRAL CITATION




                            C/CA/3285/2024                                        JUDGMENT DATED: 16/01/2025

                                                                                                                    undefined




                                   IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                           R/CIVIL APPLICATION (FOR LEAVE TO APPEAL) NO. 3285 of 2024
                                        In F/FIRST APPEAL NO. 16173 of 2024
                                                        With
                                       R/CIVIL APPLICATION NO. 3288 of 2024
                                         In F/FIRST APPEAL NO. 15092 of 2024

                      FOR APPROVAL AND SIGNATURE:

                      HONOURABLE MS. JUSTICE SANGEETA K. VISHEN

                      and

                      HONOURABLE MR. JUSTICE NIRAL R. MEHTA

                      ================================================================

                                   Approved for Reporting                         Yes           No
                                                                                  Yes
                      ================================================================
                                        NAYANKUMAR BHAGVANBHAI PATEL MEVDA
                                                      Versus
                                         ASHOKBHAI CHHOTABHAI PATEL & ORS.
                      ================================================================
                      Appearance:
                      MR. ARCHIT P JANI(7304) for the Applicant(s) No. 1
                      DELETED for the Respondent(s) No. 11,12,13
                      MR SP MAJMUDAR(3456) for the Respondent(s) No. 10
                      NOTICE SERVED for the Respondent(s) No. 1,14,15,2,3,4,5,6,7,8,9
                      ================================================================
                        CORAM:HONOURABLE MS. JUSTICE SANGEETA K. VISHEN
                              and
                              HONOURABLE MR. JUSTICE NIRAL R. MEHTA
                                           Date : 16/01/2025
                                       COMMON ORAL JUDGMENT

(PER : HONOURABLE MS. JUSTICE SANGEETA K. VISHEN)

1. Captioned civil application no.3285 of 2024 is for seeking leave to file appeal challenging the order as well as consent decree, both dated 11.02.2023 passed by the learned 26th Additional Senior Civil Judge, Vadodara in Special Civil Suit no.277 of 2022. Similarly, in civil application no.3288 of 2024, the applicant is seeking leave to file appeal to challenge the order dated 21.01.2023 passed below

NEUTRAL CITATION

C/CA/3285/2024 JUDGMENT DATED: 16/01/2025

undefined

Exhibit 1 so also the decree of the same date by the learned Additional Senior Civil Judge, Vadodara in Special Civil Suit no.11 of 2023. Since both the applications are connected, parties being common so also the issue, they are being disposed of by this common oral judgment. Parties have been referred to as per their status in civil application no.3285 of 2024.

2. Mr Archit P. Jani, learned advocate appearing for the applicant, submitted that the applicant has Agreement to Sell dated 17.03.2022 in his favour, executed by the respondents, except respondent no.10. It is submitted that Special Civil Suit no.277 of 2022 was filed by the respondents against the respondent no.10, seeking cancellation of the alleged Agreement to Sell executed on 01.01.2013, only with a view to nullifying the rights of the applicant. Another Special Civil Suit no.11 of 2022 was filed by the respondent no.10 seeking specific performance of the said Agreement to Sell dated 01.01.2013 against the rest of the respondents.

2.1 It is submitted that it is surprising to note that the Special Civil Suit no.11 of 2023 was filed on 11.01.2023 and respondent no.9 appeared on 13.01.2023 on his behalf and on behalf of the others and immediately within a span of 10 days i.e. on 21.01.2023, it was disposed of on the ground of settlement. Similarly, the Special Civil Suit no.277 of 2022 was disposed of on 11.02.2023. It is further submitted that the applicant was not made party in any of the suits filed by the respondents individually or jointly.

2.2 It is next submitted that respondent no.9 preferred a Special Civil Suit no.14 of 2023 seeking cancellation of the registered Agreement to Sell dated 17.03.2022; however, subsequently, on 14.07.2023 it came to be withdrawn simplicitor. It is submitted that the details of the suits and the Agreement to Sell were missing; however, the suit was withdrawn with an assurance that the sale

NEUTRAL CITATION

C/CA/3285/2024 JUDGMENT DATED: 16/01/2025

undefined

deed would be executed in favour of the applicant.

2.3 It is submitted that after the passing of the consent decree, Execution Petition was filed and as a result, on 08.04.2023, order has been passed by the learned Additional Senior Civil Judge appointing the Court Commissioner. It is thereafter, that the registered sale deeds have been executed by the Court Commissioner. It is submitted that the applicant having no option had to file a Special Civil Suit no.299 of 2023 seeking specific performance of the Agreement to Sell dated 17.03.2022 and is pending. It is submitted that the applicant is severely prejudiced by the consent decree inasmuch as, it had paid consideration of Rs.50 lacs and when there is a registered Agreement to Sell coupled with the consideration, the respondents i.e. original owners have no option but to execute sale deed in his favour.

2.4 It is submitted that it is also not in dispute that at the time of execution of the registered Agreement to Sell, there were no civil cases pending by the original owners or against the original owners. So far as the so called Agreement to Sell dated 01.01.2013 in favour of the respondent no.10 is concerned, the same also creates a doubt inasmuch as, for almost 10 years, no steps were taken and only in the years 2022 and 2023, the suit proceedings were initiated. It is submitted that the suits were filed only with a view to seeing that the rights of the applicant is prejudiced. Surreptitious filing of the suits by the respondents, inter se, was nothing but an abuse of process of law.

2.5 Reliance is placed on the judgment in the case of Sakina Sultanali Sunesara (Momin) & Ors. vs. Shia Imami Ismaili Momin Jamat Samaj & Ors. reported in 2020 (1) GLR 586. It is submitted that it is by now well settled that a third party who was not a party

NEUTRAL CITATION

C/CA/3285/2024 JUDGMENT DATED: 16/01/2025

undefined

to the suit or compromise, but had an interest in the subject matter of compromise and is aggrieved by the decree passed by the Court under Order 23 Rule 3 of the Code of Civil Procedure, 1908 (hereinafter referred to as "the Code"), the remedy available to him is to either approach very same Court seeking review or to file an appeal with the leave of the Court under the provisions of sub- section (1) of Section 96 of the Code. It is submitted that while summarizing, the Full Bench, has held and observed that if the aggrieved party was not the party to the suit, the remedy available to him, to challenge the decree passed by the Court on the basis of the compromise between the parties to the suit (consent decree), would be to file an appeal under sub-section (1) of Section 96 of the Code with the leave of the appellate court or to file a review application before the Court which passed the decree, as may be permissible under Section 114 read with Order 43 of the Code. It is therefore submitted that the remedy available to the applicant, is to challenge the compromise deed, after seeking the leave of this Court. It is submitted that the option to file suit, is not available. Reliance is placed on the judgment in the case of Praash Robin Nayudu vs. Rev. Imanuel S. Kant reported in 2023 (2) GLR 1319.

2.6 Further reliance is placed on the judgment in the case of Gulam Nabi Khanday and Others vs. Mushtaq Ahmad and Others reported in 2024 SCC OnLine J&K 107. Reliance is also placed on the judgment of the Apex Court in the case of M/s. Sree Surya Developers & Promoters vs. N. Shailesh Prasad reported in (2022) 5 SCC 736, wherein, it has been held and observed that a party to a consent decree, to challenge the compromise decree on the ground that the decree was not lawful, has to approach the same Court which recorded the compromise and a separate suit challenging the consent decree, would not be maintainable.








                                                                                                                      NEUTRAL CITATION




                            C/CA/3285/2024                                          JUDGMENT DATED: 16/01/2025

                                                                                                                      undefined




                      2.7      Further reliance is placed on the judgment in the case of

Pushpa Devi Bhagat vs. Rajinder Singh and Others reported in (2006) 5 SCC 566. Specific reference is made to paragraph 17 wherein, while referring to the amended provisions of Order 23 of the Code, inter alia, it has been held and observed that no appeal is maintainable against the consent decree having regard to the specific bar contained in sub-section (3) of Section 96 of the Code. Besides, no independent suit can be filed for setting aside a compromise decree on the ground that the compromise was not lawful; in view of the bar contained in Rule 3-A of the Code.

2.8 While summing up, it is contended that there was a registered Agreement to Sell in favour of the applicant. Moreover, the applicant has paid an amount of Rs.50 lacs. It was only keeping in dark the applicant, that the suits were filed and settlements were arrived at. Respondent no.9 was fully aware about the Agreement to Sell and hence, the suits filed by the respondents were nothing but fraud played upon the Court. In the circumstances, the applicant be permitted a leave to file the appeal.

3. Per contra, Mr S. P. Majmudar, learned advocate appearing with Mr Hardik J. Karathiya, learned advocate for the respondent no.10, submitted that the application, suffers from vice of suppression of material fact inasmuch as, the applicant has chosen not to disclose the factum of filing of the suit by him seeking specific performance of the Agreement to Sell. Though reference is made of all other suit, the details of the suit filed by the applicant is missing and hence, the application deserves to be rejected only on the ground of suppression of material fact.

3.1 It is further submitted that clearly, the applicant, is mere holder of the Agreement to Sell and has no other interest in the property and therefore, appealable interest is not in favour of the

NEUTRAL CITATION

C/CA/3285/2024 JUDGMENT DATED: 16/01/2025

undefined

applicant owing to passing of the consent decree. It is further submitted that it is settled that under the provisions of the Transfer of Property Act, 1882 (hereinafter referred to as "TP Act"), Agreement to Sell does not create any interest. As against this, there is a registered sale deed executed in favour of respondent no.10. Also, the applicant is neither a necessary nor a proper party. If at all, the applicant is aggrieved or has any grievance, it has to prove his case independently and on its own merits, without referring to the proceedings or the documents executed between the respondents.

3.2 Reliance is placed on the judgment in the case of Patel Vinodbhai Khodidas vs. Patel Pravinbhai Kacharabhai reported in 2021 (3) GLR 2601. It is submitted that the issue stands fully covered by the principle laid down in the said judgment. Not only the principle but the facts, were also identical. This Court, has considered the aspect of aggrieved person so also the appealable interest of the aggrieved person. Coordinate Bench, after considering various judgments on the point so also the provisions of Section 96 and Order 23 Rule 3 of the Code, has held and observed that in order to acquire the status of the aggrieved party, the person must have legal interest and enforceable right which would in turn allow him to question the decree or order by preferring appeal though, he may not be a party to the suit or the proceedings. It has also been held and observed that the applicants who claim their interest on the basis of the Agreement to Sell, could not be said to be holding any interest in the property to be within the definition of "legally aggrieved or prejudiced persons".

3.3 For the proposition that Agreement to Sell does not confer any interest, reliance is placed on the judgment in the case of Suraj Lamp and Industries Pvt. Limited vs. State of Haryana reported in

NEUTRAL CITATION

C/CA/3285/2024 JUDGMENT DATED: 16/01/2025

undefined

(2012) 1 SCC 656. It has been held and observed that any agreement to sell which is not a registered deed of conveyance would fall short of the requirements of Sections 54 and 55 of the TP Act and will not confer any title or transfer any interest in immovable property. Section 54 defines the term 'sale' and would mean a transfer of ownership in exchange for a price paid or promised or part-paid and part-promised. The provision also envisages that such transfer in the case of tangible immoveable property can be made only by a registered instrument.

3.4 Reliance is also placed on the judgment in the case of Venigalla Koteswaramma vs. Malampati Suryamba reported in (2021) 4 SCC 246. It is submitted that law enunciated by the Apex Court, is that as per the provisions of Section 54 of the TP Act, an agreement for sale of immoveable property does not, of itself, create any interest in or charge on such property; a person having an agreement for sale in his favour does not get any right in the property, except the right of obtaining sale deed on that basis.

3.5 In support of the submission of suppression of material fact, reliance is placed on the judgment in the case of HMT Ltd. vs. Rukmini and Others reported in AIR 2024 SC 4677. The Apex Court, in no uncertain terms, stated that a person seeking equitable relief, must come with clean hands, put forward all facts before the Court without concealing or suppressing anything and seek appropriate relief. It is submitted that when a person does not disclose all the correct facts, he would be guilty of misleading the Court. In the present case, though the applicant has mentioned about all the suits, has chosen not to state about the suit filed by him against the respondent no.9 seeking specific performance. The applicant has already initiated the proceedings of specific performance and he has to prove his rights independently and on the strength of his own

NEUTRAL CITATION

C/CA/3285/2024 JUDGMENT DATED: 16/01/2025

undefined

case.

3.6 It is further submitted that the judgment of Full Bench will not apply to the applicant, as the applicant cannot be said to be aggrieved party. It is only the party who has the appealable interest, can be permitted to file the appeal. The applicant, has to satisfy that he has an appealable interest. In view of mere Agreement to Sell, the applicant, cannot claim that he has the appealable interest. It is therefore urged that the applications do not deserve to be entertained and may not be accepted.

4. In a brief rejoinder, Mr Archit P. Jani, learned advocate for the applicant, submitted that suppression, has to be of a material fact. In the present case, the filing of the suit would not be material or connected with the issue raised. Even otherwise, in the appeal memo, there is a specific reference of the suit filed by the applicant and hence, by no stretch of imagination, it can be construed that there was a suppression by the applicant. It is also submitted that Agreement to Sell does not confer any right but, the applicant can't wait until the order of consent decree is set aside. The applicant, would not get any relief unless the consent decree is challenged and is quashed and set aside. It is submitted that if the suit were to be allowed then there is nothing left to be executed in favour of the applicant and hence, consent decrees have to go.

4.1 Reliance is placed on the judgment in the case of R. Janakiammal vs. S. K. Kumarasamy (Deceased) Through Legal Representatives and Others reported in (2021) 9 SCC 114. It is submitted that the suit against the consent decree would not be maintainable is a clear ratio laid down by the Apex Court in the said judgment. Further reliance is placed on the judgment in the case of Mooman Jafferali Aliji Maknojiya vs. Shia Imami Ismaili Momin Jamat Samaj reported in 2021 (0) AIJEL-HC-243430. The said judgment has

NEUTRAL CITATION

C/CA/3285/2024 JUDGMENT DATED: 16/01/2025

undefined

been relied upon, for the proposition of aggrieved party. Reliance is also placed on the judgment in the case of V. N. Krishna Murthy and Another vs. Ravikumar and Others reported in (2020) 9 SCC 501.

4.2 It is therefore urged that the applicant is very much aggrieved party and hence, be permitted the leave to challenge the order and consent decree, both dated 21.01.2023 as well as order and decree both dated 11.02.2023 passed by the Court below.

5. Heard the learned advocates appearing for the respective parties. Considered the facts, the law and the record made available.

6. Tersely stated are the facts. Discernibly, Special Civil Suit no.277 of 2022 was filed by the respondents except respondent no.10 seeking declaration that the Agreement to Sell dated 13.01.2022 as well as the possession receipt be declared as illegal and bad as the same has been executed without the knowledge of the plaintiffs. Subsequent thereto, the respondent no.10 filed Special Civil Suit no.11 of 2023, inter alia, seeking specific performance of the Agreement to Sell dated 01.01.2013 and for consequential relief of possession, pursuant to the possession receipt dated 22.01.2016.

7. Apparently, in the Special Civil Suit no.277 of 2022, the parties have submitted compromise purshis - Exhibit 13 and the learned Judge, has passed an order dated 11.02.2023 in terms of the compromise purshis. Decree was drawn accordingly of the same date. On the other hand, in Special Civil Suit no.11 of 2023 compromise purshis - Exhibit 8 was filed with the Court below and the order has been passed dated 21.01.2023, disposing of the suit in terms of the purshis. Decree was passed accordingly of the same date.







                                                                                                                   NEUTRAL CITATION




                           C/CA/3285/2024                                       JUDGMENT DATED: 16/01/2025

                                                                                                                   undefined




8. Apropos the above referred two orders and decrees, that execution proceeding no.4 of 2023 was initiated. Order dated 08.04.2023 came to be passed below Exhibits 1, 6 and 8 appointing the Court Commissioner for the purpose of executing the sale deed and order dated 19.04.2023 below Exhibits 1, 6, 9 and 23 for appointing Court Commissioner and executing sale deed. After the proceeding, ultimately registered sale deeds have been executed by the Court Commissioner. It is the compromise deed; the orders passed thereon and the consequential order dated 08.04.2023 and sale deeds executed in the execution proceedings, which have given rise to the captioned application by the applicant seeking leave to challenge the order and consent decree both dated 11.02.2023 passed in Special Civil Suit no.277 of 2022 as well as order and decree both dated 21.01.2023 passed in Special Civil Suit no.11 of 2023.

9. While adverting to the facts touching the applicant, notably, Agreement to Sell was executed by the respondent nos.1 to 9 dated 17.03.2022. It is the case of the applicant that when there was an Agreement to Sell, the suits filed, could not have been settled between the parties, as the rights of the applicant have been prejudicely affected. The applicant has also filed Special Civil Suit no.299 of 2023 against the respondents seeking specific performance of the Agreement to Sell as well as challenging the registered sale deeds in favour of the respondent no.10. Clearly, it is the Agreement to Sell dated 17.03.2022, on the basis whereof, the applicant is claiming his right so as to challenge the orders passed in the suits. Hence, one needs to ascertain as to whether any rights can be said to have been invested or conferred upon the applicant so as to take out the captioned proceedings. Thus, few judgments on the point are worth referring to.








                                                                                                                 NEUTRAL CITATION




                            C/CA/3285/2024                                     JUDGMENT DATED: 16/01/2025

                                                                                                                 undefined




10. In the case of Sakina Sultanali Sunesara (Momin) & Ors. vs. Shia Imami Ismaili Momin Jamat Samaj & Ors. (supra), the full bench, in paragraph 30 of the judgment has stated that when a person aggrieved is third party who was neither a party to suit nor a party to the compromise on the basis of which the decree was passed would not be bound by such decree. Such decree cannot be said to be consent decree qua such party and therefore, either the bar contained in sub-section (3) of Section 96 or bar under Rule 3-A of the Order XXIII, would not be applicable to him. Such an aggrieved party with a leave of the Court can always file an appeal as per the provisions of the Code and can challenge the validity of the compromise decree on the grounds available to him. The full bench, while summing up its reasoning, in paragraph 40 (vii) has observed thus:

"(vii) If the aggrieved party was not the party to the suit, the remedy available to him to challenge the decree passed by the Court on the basis of compromise between the parties to the suit (consent decree), would be to file an appeal under Section 96(1) of C.P.C., with the leave of the appellate Court, or to file a review application before the Court, which passed the decree, as may be permissible under Section 114 read with Order XLVII of C.P.C."

11. Therefore, the aggrieved third party, who is not a party to the suit or compromise, the remedy available to him is to file an appeal with the leave of the Court, as neither the consent decree nor the orders would be binding upon him. The issue then would arises is as to who can be said to be an aggrieved party. A person aggrieved, must be a person who had suffered a legal grievance, against whom a decision has been pronounced which has wrongfully deprived him of something or wrongfully refused him something or wrongfully affected his title of something and it does not include a person who suffers from a psychological or an imaginary injury. A person aggrieved must therefore necessarily be one whose right or interest

NEUTRAL CITATION

C/CA/3285/2024 JUDGMENT DATED: 16/01/2025

undefined

has been adversely affected or jeopardized.

12. In the case of Mooman Jafferali Aliji Maknojiya vs. Shia Imami Ismaili Momin Jamat Samaj (supra), the coordinate bench, while considering the application seeking leave to appeal has held and observed that a stranger cannot be permitted to file an appeal in any proceedings unless he satisfies the Court that he falls within the category of aggrieved person. It is only where the judgment and decree prejudicely affects the person, who is not a party to the proceedings, can prefer an appeal with the leave of the appellate Court. The expression, "person aggrieved" has been lucidly explained to mean that it does not include a person who suffers from a psychological or an imaginary injury; a person aggrieved must therefore, necessarily be one, whose right or interest has been adversely affected or jeopardized. Summarizing the principle, in paragraph 16, this Court, has observed thus:

16. The principles governing grant of leave to appeal may be summarised as under :

(i) Sections 96 and 100 of the CPC provide for preferring an appeal from an original decree or decree in appeal respectively;

(ii) the said provisions do not enumerate the categories of persons who can file an appeal;

(iii) however it a settled legal proposition that a stranger cannot be permitted to file an appeal in any proceedings unless he satisfies the Court that he falls within the category of aggrieved person;

(iv) it is only where a judgment and decree prejudicially affects a person who is not a party to the proceedings, he can prefer an appeal with the leave of the Court;

(v) a person aggrieved, to file an appeal, must be one whose right is affected by reason of the judgment and decree sought to be impugned;

(vi) the expression person aggrieved does not include a person who suffers from a psychological or an imaginary injury;

(vii) it would be improper to grant leave to appeal to every person who may in some remote or indirect way be prejudicially affected by a decree or judgment; and

NEUTRAL CITATION

C/CA/3285/2024 JUDGMENT DATED: 16/01/2025

undefined

(viii) ordinarily leave to appeal should be granted to persons who, though not parties to the proceedings, would be bound by the decree or judgment in that proceeding and who would be precluded from attacking its correctness in other proceedings."

13. In the case of R. Janakiammal vs. S. K. Kumarasamy (Deceased) Through Legal Representatives and Others (supra), the Apex Court, was dealing with the provisions of Order 23, Rule 3 and 3-A of the Code. The principle which can be deduced is, that the remedy available to a party to a consent decree to avoid such consent decree is to approach the Court which recorded the compromise and made a decree in terms of it and establish that there was no compromise. In that event, the Court which recorded the compromise will itself consider and decide the question as to whether there was a valid compromise or not. It has been observed that this is so because a consent decree is nothing but a contract between parties superimposed with a seal of approval of the Court. The validity of a consent decree depends wholly on the validity of the agreement or compromise on which it is made. Therefore, the compromise on the basis of which the consent decree is passed, is merely a contract. Consent decree is nothing but a contract between the parties superimposed with a seal of the approval of the Court.

14. The present applicant who is seeking leave to appeal to challenge the order and decree dated 21.01.2023 and order and decree both dated 11.02.2023 passed in Special Civil Suit no.11 of 2023 and Special Civil Suit no.277 of 2022, respectively, whether can be said to be an aggrieved party and if yes, what would be the remedy available to the applicant as he was not a party to the suit proceedings. Therefore, the first and foremost threshold to be cleared is that third party should be an aggrieved person.

15. In the case of Suraj Lamp and Industries Pvt. Limited vs. State of Haryana (supra), the Apex Court considered the provisions of

NEUTRAL CITATION

C/CA/3285/2024 JUDGMENT DATED: 16/01/2025

undefined

Sections 5, 53A, 54 of the TP Act as well as Section 17 of the Registration Act, 1908. It has been held and observed that Section 54 of the TP Act makes it clear that contract of sale, that is, an agreement of sale, does not, of itself, create any interest in or charge on such property. While discussing the provisions of Section 17 i.e. requirement of registration of document, it has been held and observed that transfer of immovable property by way of sale can only be by a deed of conveyance and in absence of a deed of conveyance (duly stamped and registered as required by law), no right, title or interest in an immoveable property can be transferred. In paragraph 12, it has been further observed that any contract of sale (agreement to sell) which is not a registered deed of conveyance (deed of sale) would fall short of the requirements of Sections 54 and 55 of TP Act and will not confer any title nor transfer any interest in an immovable property (except to the limited right granted under Section 53A of TP Act). According to TP Act, an agreement of sale, whether with possession or without possession, is not a conveyance as Section 54 of TP Act provides that sale of immoveable property can be made only by a registered instrument. Paragraphs 11 and 12 are reproduced hereinbelow for ready reference.

"11. Section 54 of TP Act makes it clear that a contract of sale, that is, an agreement of sale does not, of itself, create any interest in or charge on such property. This Court in Narandas Karsondas v. S.A. Kamtam and Anr. (1977) 3 SCC 247, observed:

A contract of sale does not of itself create any interest in, or charge on, the property. This is expressly declared in Section 54 of the Transfer of Property Act. See Rambaran Prosad V/s. Ram Mohit Hazra [1967]1 SCR 293. The fiduciary character of the personal obligation created by a contract for sale is recognised in Section 3 of the Specific Relief Act, 1963, and in Section 91 of the Trusts Act. The personal obligation created by a contract of sale is described in Section 40 of the Transfer of Property Act as an obligation arising out of contract and annexed to the ownership of property, but not amounting to an interest or easement therein."

In India, the word `transfer' is defined with reference to the word `convey'. The word `conveys' in section 5 of Transfer of Property

NEUTRAL CITATION

C/CA/3285/2024 JUDGMENT DATED: 16/01/2025

undefined

Act is used in the wider sense of conveying ownership... ...that only on execution of conveyance ownership passes from one party to another...."

In Rambhau Namdeo Gajre v. Narayan Bapuji Dhotra [2004 (8) SCC 614] this Court held:

"Protection provided under Section 53A of the Act to the proposed transferee is a shield only against the transferor. It disentitles the transferor from disturbing the possession of the proposed transferee who is put in possession in pursuance to such an agreement. It has nothing to do with the ownership of the proposed transferor who remains full owner of the property till it is legally conveyed by executing a registered sale deed in favour of the transferee. Such a right to protect possession against the proposed vendor cannot be pressed in service against a third party."

It is thus clear that a transfer of immoveable property by way of sale can only be by a deed of conveyance (sale deed). In the absence of a deed of conveyance (duly stamped and registered as required by law), no right, title or interest in an immoveable property can be transferred.

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

16. Similarly, in the case of Venigalla Koteswaramma vs. Malampati Suryamba (supra), the Apex Court, has held and observed that as per Section 54 of the TP Act, an agreement for sale of immovable property does not, of itself, create any interest in or charge on such property. A person having an agreement for sale in his favour does not have any right, except the right of obtaining sale deed on that basis. Paragraphs 39 and 39.1 of the said judgment, read thus:

"39. Apart from the above, it is also fundamental, as per Section 54 of the Transfer of Property Act, 1882, agreement for sale of immoveable property does not, of itself, create any interest in or charge on such property, Bank of India v. Abhay D. Narottam and Ors.: (2005) 11 SCC 520. A person having an agreement for sale in his favour does not get any right in the property, except the right of

NEUTRAL CITATION

C/CA/3285/2024 JUDGMENT DATED: 16/01/2025

undefined

obtaining sale deed on that basis8. For ready reference, we may reproduce Section 54 of the Transfer of Property Act that reads as under: -

"54. "Sale" defined.- "Sale" is a transfer of ownership in exchange for a price paid or promised or part-paid and partpromised. Sale how made.- Such transfer, in the case of tangible immoveable property of the value of one hundred rupees and upwards, or in the case of a reversion or other intangible thing, can be made only by a registered instrument. In the case of tangible immoveable property of a value less than one hundred rupees, such transfer may be made either by a registered instrument or by delivery of the property. Delivery of tangible immoveable property takes place when the seller places the buyer, or such person as he directs, in possession of the property.

Contract for sale.- A contract for the sale of immoveable property is a contract that a sale of such property shall take place on terms settled between the parties. It does not, of itself, create any interest in or charge on such property."

39.1. It goes without saying that the alleged agreement for sale did not invest the vendee with title to, or any interest in, the property in question; and the alleged agreement for sale did not invest the vendee with any such right that the plaintiff could not have maintained her claim for partition in respect of the properties left by Annapurnamma without seeking declaration against the agreement. Therefore, this plea about non-maintainability of suit for want for relief of declaration against the said agreement for sale remains totally baseless and could only be rejected."

17. Therefore, it is well settled that the transfer of immovable property by way of sale can only be by a deed of conveyance and deed of conveyance, has to be duly stamped and registered as required by law and in absence thereof, no right, title or interest in an immovable property can be transferred. The law enunciated, is also that any contract of sale which is not registered deed of conveyance would fall short of the requirements of Sections 54 and 55 of the TP Act and will not confer any title or interest in an immovable property.

18. Concededly and not in dispute, the applicant is claiming right flowing from the Agreement to Sell dated 17.03.2022 executed by the respondents except respondent no.10. Concededly, there is no sale deed executed in favour of the applicant by the respondents. Therefore, the issue which arises for consideration of this Court, is

NEUTRAL CITATION

C/CA/3285/2024 JUDGMENT DATED: 16/01/2025

undefined

as to whether in absence of any registered sale deed, in tune with the provisions of Section 54 of the TP Act read with Section 17 of the Registration Act, 1908, can it be said that any right or interest has been invested in the applicant. Also, merely on the basis of the Agreement to Sell, whether the applicant can be said to be an aggrieved person. Clearly, answer to both the above referred issues has to be in negative in view of the above referred judgments and principle laid down therein.

19. At this stage, the judgment of the coordinate bench directly on the point, is apt to be referred to. In the case of Patel Vinodbhai Khodidas vs. Patel Pravinbhai Kacharabhai (supra), the question that fell for consideration and recorded in paragraph 2 was that whether the applicants, not a party to the suit, which resulted into compromise decree, can be said to be an aggrieved party to be entitled to be conferred right to appeal and to be consequently granted leave to appeal. The answer was given in negative by holding that the applicants do not qualify on facts and in law to be the aggrieved persons to be entitled to question the compromise decree between the parties to the suit in question by preferring appeal thereagainst. It has also been held that whatever rights the applicants can claim on the basis of agreement to sell in their favour, they have to establish such rights and the enforceability thereof in an independent proceedings by filing separate suit. The suit for specific performance was filed with respect to Agreement to Sell dated 29.06.2008 read with supplementary agreement dated 27.09.2011 executed by the defendants therein. Compromise purshis was filed and decree was passed in terms of the compromise. The applicants were aggrieved by the said compromise decree on the ground that the plaintiff had executed an agreement to sell dated 05.08.2008 in favour of five persons and those persons, executed an Agreement to Sell in favour of the

NEUTRAL CITATION

C/CA/3285/2024 JUDGMENT DATED: 16/01/2025

undefined

applicant, and the applicants claimed that they have acquired the interest in the subject property. Reliance was placed on the judgment in the case of Sakina Sultanali Sunesara (Momin) & Ors. vs. Shia Imami Ismaili Momin Jamat Samaj & Ors. (supra). The coordinate bench, considered the provisions of Section 96, Order 23 Rule 3 of the Code. The aspect of aggrieved person was considered in detail and this Court, held that as per the law enunciated, the person filing appeal must have a legal grievance against the decision which wrongfully deprived him of something or affected his title to something. This Court, after considering various judgments, provisions; held that in order to be entitled to prefer an appeal, a person must be one who can be said to be aggrieved against the judgment. The aggrievement has to be a legal aggrievement where the aggrieved person could be said to be prejudicially affected to permit him to prefer appeal even if he is not a party to the suit proceedings. He must have an appealable interest. A party who would be benefited because of the change in the judgment by redressal of the legal injuria is said to have an appealable interest. Paragraph 9 and connected paragraphs read thus:

"9.Having discussed the principles of law as above and particularly considering the concept of 'aggrieved person' to be entitled to enjoy the right to appeal, now the basic facts of the case may be recapitulated and reverted to. The plaintiff Patel Pravinbhai Kachrabhai of Special Civil Suit No.31 of 2012 had executed agreement to sell dated 05th August, 2008 in respect of the subject matter property involved in the above Special Civil Suit for specific performance between the plaintiff and the defendants in favour of one Patel Bharatkumar and three others. This Bharatkumar and three others, subsequently on 09th December, 2008 executed another document being agreement for sale in favour of the present applicants. When the suit was compromised between the parties to the suit, the applicants on the basis of the above agreements dated 05th August, 2008 followed by 09th December, 2008 claimed their interest to project themselves as the party aggrieved qua the compromise decree.

9.1 In other words, what is fundamental is that in order to be entitled to prefer an appeal, a person must be one who can be said to be aggrieved against the judgment. This aggrievement has to be a legal aggrievement where the aggrieved person could be said to be

NEUTRAL CITATION

C/CA/3285/2024 JUDGMENT DATED: 16/01/2025

undefined

prejudicially affected to permit him to prefer appeal even if he is not a party to the suit proceedings. He must have an appealable interest. A party who would be benefited because of the change in the judgment by redressal of legal injuria, is said to have an appealable interest. The change in the judgment prayed to be appealed against by the third party, when brings an immediate right or legal benefit, then the person can be said to be having appealable interest. This appealable interest should not be contingent, speculative or futurative. The appealable interest must be substantial and immediate.

9.2 In order to acquire the status of aggrieved party, the person must have legal interest and an enforceable right which would in turn allowing him to question the decree or order by preferring appeal, though he may not be a party to the suit or proceedings. The applicants who claim their interest on the basis of the agreements to sell as above could not be said to be holding any interest in the property to be within the definition of legally aggrieved or prejudiced persons. As the applicants are not 'aggrieved party' vis-a-vis the compromise decree having regard to their legal status, they could not be clothed with right to appeal. They do not have 'appelable interest' in connection with the compromise decree."

20. The facts on hand are in close proximity to the facts available in the case of Patel Vinodbhai Khodidas vs. Patel Pravinbhai Kacharabhai (supra) and the said judgment, would directly apply so also the principle.

21. Contention is also raised that the suit would not be maintainable against the consent decree, in view of the judgment in the case of Pushpa Devi Bhagat vs. Rajinder Singh and Others (supra). Pertinently, the facts were that the suit was filed by the landlords against the appellant therein for recovery of the possession. Recording the submissions of the learned advocate, order was passed disposing of the suit as settled and parties were directed to be bound by the statements made. Subsequently, for some of the respondents appearance was filed. It is thereafter, a fresh decree was drawn in terms of the final order. It is at that point of time, that the appellant therein filed an application for setting aside the decree dated 18.07.2001 on the ground that she had not instructed her counsel to enter into any compromise on her behalf and in absence of any written compromise between the parties, duly

NEUTRAL CITATION

C/CA/3285/2024 JUDGMENT DATED: 16/01/2025

undefined

signed, there was no lawful agreement or compromise. Application for setting aside the consent decree was not pursued but appeal was filed before the learned District Judge. Consent decree came to be set aside on the ground that there was no agreement or compromise reduced in writing and signed by the parties. The matter was remanded to the trial court. The judgment was subject matter of challenge before the Delhi High Court under Order 43 Rule (1-u) of the Code and it allowed the landlord's appeal on the ground that consent decree did not fall under the first part of Order 23 Rule 3 requiring an agreement or compromise between the parties to be in writing and signed by the parties but fell under the second part of the said provisions.

22. It is this judgment of the High Court, which was challenged in appeal before the Apex Court and the issues were, (i) whether the appeal filed under Section 96 of the Code against the consent decree was maintainable and (ii) whether the compromise resulting in a consent decree dated 18.07.2001 was not a valid compromise under Order 23 Rule 3 of the Code. With this background, the Apex Court, held that against consent decree no independent suit can be filed for setting aside the consent decree on the ground that compromise was not lawful in view of the bar contained in Rule 3-A of the Code. The Apex Court, in paragraph 17, has observed thus:

"17. The position that emerges from the amended provisions of Order 23, can be summed up thus :

(i) No appeal is maintainable against a consent decree having regard to the specific bar contained in section 96(3) CPC.

(ii) No appeal is maintainable against the order of the court recording the compromise (or refusing to record a compromise) in view of the deletion of clause (m) Rule 1 Order 43.

(iii) No independent suit can be filed for setting aside a compromise decree on the ground that the compromise was not lawful in view of the bar contained in Rule 3A.

(iv) A consent decree operates as an estoppel and is valid and

NEUTRAL CITATION

C/CA/3285/2024 JUDGMENT DATED: 16/01/2025

undefined

binding unless it is set aside by the court which passed the consent decree, by an order on an application under the proviso to Rule 3 of Order 23.

Therefore, the only remedy available to a party to a consent decree to avoid such consent decree, is to approach the court which recorded the compromise and made a decree in terms of it, and establish that there was no compromise. In that event, the court which recorded the compromise will itself consider and decide the question as to whether there was a valid compromise or not. This is so because a consent decree, is nothing but contract between parties superimposed with the seal of approval of the court. The validity of a consent decree depends wholly on the validity of the agreement or compromise on which it is made. The second defendant, who challenged the consent compromise decree was fully aware of this position as she filed an application for setting aside the consent decree on 21.8.2001 by alleging that there was no valid compromise in accordance with law. Significantly, none of the other defendants challenged the consent decree. For reasons best known to herself, the second defendant within a few days thereafter (that is on 27.8.2001), filed an appeal and chose not to pursue the application filed before the court which passed the consent decree. Such an appeal by second defendant was not maintainable, having regard to the express bar contained in section 96 (3) of the Code."

23. It has been held that the only remedy available to a party to a consent decree to avoid such consent decree is to approach the Court which recorded the compromise and made a decree in terms of it and establish that there was no compromise. Therefore, the bar is to a party to a consent decree and the remedy available to the party is to approach the Court which recorded the compromise; however, the said judgment, did not deal with the right of a third party who was neither a party to the agreement nor the suit nor the consent decree. The said judgment, therefore, would not apply to the facts of the present case.

24. It is noteworthy that it is not in dispute that there is an Agreement to Sell dated 17.03.2022 in favour of the applicant which, as is by now well settled would not create or invest any right in favour of the applicant. When there is no right invested, simply because the order which has been passed as a result of the compromise decree, is not the liking of the applicant, would not make a person aggrieved, much less any appealable right in his

NEUTRAL CITATION

C/CA/3285/2024 JUDGMENT DATED: 16/01/2025

undefined

favour.

25. Besides, the applicant has also filed Special Civil Suit no.299 of 2023 seeking specific performance and is pending. The applicant can very well pursue the said suit which may be decided in accordance with law and hence, both the civil applications are dismissed with no order as to costs.

SD/-

(SANGEETA K. VISHEN,J)

SD/-

(NIRAL R. MEHTA,J) RAVI P. PATEL

 
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 : MAIMS

 
 
Latestlaws Newsletter