Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ram Rattan vs In The Instant Case
2021 Latest Caselaw 5669 HP

Citation : 2021 Latest Caselaw 5669 HP
Judgement Date : 10 December, 2021

Himachal Pradesh High Court
Ram Rattan vs In The Instant Case on 10 December, 2021
Bench: Jyotsna Rewal Dua
                             1




     IN THE HIGH COURT OF HIMACHAL PRADESH AT SHIMLA

                 ON THE 10th DAY OF DECEMBER, 2021




                                                          .
                              BEFORE





                HON'BLE MS. JUSTICE JYOTSNA REWAL DUA

         (I)    REGULAR SECOND APPEAL No.517 OF 2010





         Between :-

          RAM RATTAN, S/O SHRI BANTA RAM,
          R/O VILL. SANOLI ROAD,





          SANTOKHGARH, TEHSIL & DISTRICT
          UNA, H.P.


                                   ...APPELLANT/PLAINTIFF


         (BY MR. B.S. CHAUHAN, SENIOR ADVOCATE WITH MR.
         MUNISH DATWALIA, ADVOCATE)

         AND



    1.    SHRI SAT PAL SAINI, S/O SHRI
          MOTI RAM ALIAS UPINDER LAL,




          R/O SIDHUWAL LODGE, THE
          RIDGE, SHIMLA, H.P.





    2. SHRI ASHOK KUMAR, S/O SHRI
       MOTI RAM ALIAS UPINDER LAL,
       R/O MOHALL GHUMARAWALA,





       SANTOKHGARH,       TEHSIL &
       DISTRICT UNA, H.P.



                      ...RESPONDENTS/DEFENDANTS No. 1 & 2

         ( MR. Y.P. SOOD, ADVOCATE, FOR RESPONDENT No. 1)




                                         ::: Downloaded on - 31/01/2022 23:24:52 :::CIS
                              2




         (MS.  DEVYANI     SHARMA,       ADVOCATE,               FOR
         RESPONDENT No. 2)




                                                          .
         (II)    REGULAR SECOND APPEAL No.499 OF 2010





         Between :
    1.    SHRI SAT PAL SAINI, S/O SHRI
          MOTI RAM ALIAS UPINDER LAL,





          R/O SIDHUWAL LODGE, THE
          RIDGE, SHIMLA, H.P.


                             ...APPELLANT/DEFENDANT No.1





         (BY MR. Y.P. SOOD, ADVOCATE)

         AND

    1. ASHOK KUMAR, SON OF MOTI

       RAM ALIAS UPINDER LAL,
       RESIDENT OF MOHALLA
       GHUMARAWALA,
       SANTOSHGARH, TEHSIL AND
       DISTRICT UNA, H.P.



                             RESPONDENT/DEFENDANT No.2




    2. RAM RATTAN, SON OF BANTA
       RAM, RESIDENT OF SANOLI





       ROAD, SANTOSHGARH, THESIL
       AND DISTRICT UNA, H.P.





                       ..PROFORMA RESPONDENT/PLAINTIFF

         (MR. B.S. CHAUHAN, SENIOR ADVOCATE WITH MR.
         MUNISH DATWALIA, ADVOCATE FOR PROFORMA
         RESPONDENT).

         (MS.  DEVYANI   SHARMA,     ADVOCATE,                   FOR
         RESPONDENT/DEFENDANT No. 2)




                                         ::: Downloaded on - 31/01/2022 23:24:52 :::CIS
                                    3




        RESERVED ON : 26.11.2021

        DELIVERED ON : 10.12.2021




                                                                 .

       WHETHER APPROVED FOR REPORTING : YES
    ____________________________________________________

              This petition coming on for pronouncement this day,





    Hon'ble Ms. Justice Jyotsna Rewal Dua, delivered the

    following :





                               JUDGMENT

These two appeals arise out of common judgments and

decrees passed by the learned Courts below, hence are taken up

together for decision. RSA No. 517 of 2010 is plaintiff's appeal

whereas RSA No. 499 of 2010 is defendant No.1's appeal.

Defendants No. 1 & 2 are sons of late Smt. Gurbax

Kaur. Smt. Gurbax Kaur, defendant No. 2 and daughters of Smt.

Gurbax Kaur had executed a General Power of Attorney (in short

GPA) in favour of defendant No. 1 on 09.03.1981. Plaintiff's case

was that defendant No. 1 acting as GPA of his mother, on

11.09.2001 executed an agreement to sell the suit land to the

plaintiff for a sale consideration of Rs. 75,000/-. Earnest money of

Rs. 10,000/- was received by Smt. Gurbax Kaur and Rs. 30,000/-

was received by defendant No.1 towards sale consideration.

Instead of executing the sale deed in plaintiff's favour, Smt.

Gurbax Kaur sold the suit land in favour of defendant No. 2 vide a

registered sale deed on 28.12.2001. In his written statement,

.

defendant No. 1 supported plaintiff's case in entirety but did not

step into the witness box. Defendant No. 2 vehemently contested

plaintiff's case and called the suit to be collusive between plaintiff

and defendant No. 1. Learned trial Court decreed the suit on

16.03.2009. Learned First Appellate Court on 16.08.2010

reversed the decree and dismissed the suit. Plaintiff was,

however, held entitled to recover Rs. 30,000/- from defendant No.

1. Aggrieved against dismissal of his suit, plaintiff has preferred

RSA No. 517 of 2010. Defendant No. 1 has filed RSA No. 499 of

2010 against the common judgment and decree, whereby he has

been held liable to pay Rs. 30,000/- alongwith interest @ 6% per

annum from the date of institution of suit till its realization to the

plaintiff.

2. Brief facts may now be noticed :-

2(i) A civil suit was instituted by the appellant for (i)

possession through specific performance of an agreement to sell,

dated 11.09.2001 of land comprised in Khewat No. 595, Khatauni

No. 646, Khasra Nos. 1540, 1541 and 1542, measuring 114.86

square meters, situated at village Santoshgarh, Tehsil and District

Una, H.P.; (ii) declaration that sale deed dated 28.12.2001

executed in favour of defendant No. 2 with respect to the suit land

is illegal, null and void.

.

The factual foundation pleaded in the plaint was that

defendant No. 1 (respondent No. 1) was the GPA of his mother

Smt. Gurbax Kaur, his brother Ashok Kumar (defendant No. 2)

and his sisters (non parties to the suit). Smt. Gurbax Kaur was

owner in possession of the suit land. In July, 2001, the

defendants alongwith their mother approached the plaintiff to sell

the suit land. A consensus was arrived on 09.07.2001 regarding

purchase of suit land by the plaintiff for a total sale consideration

of Rs. 75,000/-. A sum of Rs. 10,000/- was paid by the plaintiff as

earnest money on 09.07.2001. A sum of Rs. 5,000/- was paid on

07.08.2001. Rs. 5,000/- was also advanced on 21.08.2001

towards sale consideration. At the time of payment of further

amount of Rs. 20,000/- an agreement to sell the suit land was

executed in plaintiff's favour on 11.09.2001 by defendant No. 1 as

the general power of attorney on behalf of his mother. The

plaintiff pleaded that the defendants and their mother received

total amount of Rs. 40,000/- towards total sale consideration of

Rs. 75,000/-. The plaintiff was ready and willing to pay the

balance sale consideration amount of Rs. 35,000/-, however, the

mother of the defendants died in February, 2002. The sale deed

was not executed in plaintiff's favour. After issuing legal notice to

the defendants on 29.08.2002, the plaintiff inspected the revenue

.

record and became aware of the fact that sale deed of suit land

had already been executed by late Smt. Smt. Gurbax Kaur in

favour of her son i.e. defendant No. 2 on 28.12.2001.

In the backdrop of above facts, plaintiff instituted the

suit for specific performance of agreement dated 11.09.2001 and

for declaration that the sale deed dated 28.12.2001 and

consequent revenue entries in favour of defendant No. 2 were

void and illegal.

2(ii) In his written statement, defendant No. 2 claimed the

suit filed by the plaintiff to be collusive, fraudulent and at the

instigation of defendant No. 1. Defendant No. 2 admitted

execution of sale deed of suit land and the 'abadi' standing over

it, in his favour by his mother Smt. Gurbax Kaur on 28.12.2001.

Defendant No. 2 pleaded himself to be owner in possession of

the suit land and that he had raised construction over it. He

denied his mother entering into any agreement to sell the suit

land in favour of plaintiff or having received any money in lieu

thereof. He also denied his mother having approached the

plaintiff for sale of suit land. He also pleaded that his mother

never authorized defendant No. 1 to sell the suit land in favour of

plaintiff. That he (defendant No. 2) was bonafide purchaser of the

suit land for valuable consideration. Defendant No. 2 submitted

.

that his brother i.e. defendant No. 1 was appointed as GPA by

him (defendant No.2) and their mother to look after and manage

their joint property in Ranchi (Bihar) and Hoshiarpur (Punjab).

Defendant No. 1 became dishonest and alienated entire joint

property in Bihar and some of the properties in Punjab on the

basis of GPA without the consent of defendant No. 2 and his

mother. On coming to know these facts, they cancelled the GPA

in favour of defendant No.1.

2(iii) Defendant No. 1 in his written statement admitted

entire case of the plaintiff and denied the averments of the written

statement filed by defendant No.1. He submitted that the sale

deed of the suit land in favour of defendant No. 2 was got

executed taking undue advantage of absence of defendant No.1.

That it was fabricated and fictitious sale deed. That defendant No.

2 was liable to execute the sale deed in favour of plaintiff since

the suit land was now in the name of defendant No. 2.

2(iv) Plaintiff and defendant No. 2 led evidence in support of

their respective contentions. Defendant No. 1 did not adduce any

evidence. Learned trial Court decreed the suit vide judgment and

decree dated 16.03.2009. The decree was reversed by the

learned First Appellate Court on 16.08.2010. Plaintiff's suit was

dismissed. He, however, was held entitled to recover Rs. 30,000/-

.

from defendant No. 1.

It is in the aforesaid background that the plaintiff and

defendant No. 1 have preferred their respective appeals.

3. RSA No. 517 of 2010

This appeal was admitted on 03.12.2010 on the

following substantial questions of law :-

"1. Whether learned District Judge erred in appreciating the provisions of law applicable, pleadings of the parties and

evidence adduced by them in its right perspective thereby

vitiating the impugned judgment and decree ?

2. Whether learned District Judge erred in appreciating the oral and documentary evidence with special reference to

documents, Exhibit PW-2/A, exhibit PW-5/A, exhibit P-4 and exhibit P-5 and so also the statement of PW-2 thereby

vitiating the impugned judgment and decree ?"

RSA No. 499 of 2010

This appeal was admitted on 24.11.2010 on the

following substantial questions of law :-

"1. Whether a decree for recovery of Rs. 30,000/- could be passed against the appellant in the absence of any claim set up by the plaintiff in the suit and the decree as passed is is beyond pleadings and the findings recorded by the learned First Appellate Court contrary to the pleadings are vitiated ?

2. Whether the appellant who was having legal and valid General Power of Attorney of his mother could be held personally liable for the acts done by him while acting as

.

General Power of Attorney of his mother and the findings

thus recorded by the learned Appellate Court are vitiated ?

3. Whether the suit could be held to be filed in collusion with

the appellant simply on the ground that the appellant had admitted the execution of agreement to sell Ex. PW-2/A executed by him as General Power of Attorney and the

findings thus recorded are vitiated ?

4. The substantial questions of law formulated in both the

appeals are all based on facts and can be answered after

considering the pleadings and the evidence.

I have heard Shri B.S. Chauhan, learned senior

Counsel for the appellant, Shri Y.P. Sood, learned counsel for

respondent No. 1 and Ms. Devyani Sharma, learned counsel for

respondent No. 2. With their assistance, I have seen the record of

case files.

There are two aspects of the case :-

One revolves around the agreement to sell dated

11.09.2001 allegedly executed by defendant No. 1 as GPA of his

mother Smt. Gurbax Kaur in favour of the plaintiff regarding sale

of the suit property. Plaintiff seeks enforcement of this agreement.

The other revolves around the sale deed dated

28.12.2001 allegedly executed by Smt. Gurbax Kaur in favour of

.

defendant No. 2 of the suit property. Plaintiff has questioned this

sale deed.

The above two aspects are being separately considered

hereinbelow :-

4(a) Regarding agreement to sell dated 11.09.2001

Following is relevant in this regard.

4(a)(i) The case set up by the plaintiff is that agreement to sell

dated 11.09.2001 (Ex. PW-2/A) was preceded by three receipts.

First receipt is dated 09.07.2001 (Ex. PW-5/A).

According to this receipt, an amount of Rs. 10,000/- was received

by Smt. Gurbax Kaur from the plaintiff as earnest money towards

sale consideration with respect to the sale of suit land by her to

plaintiff against total agreed sale consideration of Rs. 75,000/-.

To the naked eye, the receipt (Ex. PW-5/A) does not

appear to be genuine. The last lines appear to have been

squeezed in the receipt in order to deliberately adjust them above

the existing thumb impression stated to be that of Smt. Gurbax

Kaur.

As per this receipt, Smt. Gurbax Kaur the vender

received Rs. 10,000/- from the plaintiff on 09.07.2001. In his

affidavit, submitted by way of examination-in-chief, the plaintiff

(PW-4) stated that the receipt was handed over to him by Smt.

.

Gurbax Kaur on 09.07.2001 after receiving Rs. 10,000/-.

However, in his cross examination, he stated that this receipt

was not prepared before him. He did not know who wrote the

receipt and where. He could not even name the persons in whose

presence the receipt was written. He stated that he was handed

over the receipt by Bhagat Ram. However, he again stated that

Bhagat Ram and Smt. Gurbax Kaur were there while handing

over the receipt to him. PW-5 Madan Lal though identified his

father's (Bhagat Ram) signature at the bottom of the receipt,

however, PW-5 is not a witness to the contents or to the events

described in the document.

Under the orders of learned trial Court, the Finger Print

Bureau Phillaur was sent receipt dated 09.07.2001, cancellation

deed dated 19.01.2002 and sale deed dated 28.12.2001. The

Bureau reported that "impression Q on the receipt Ex. PW-5/A

dated 09.07.2001 is sufficiently ink smudged and do not permit of

comparison on its dependable ridge characteristic details. Hence

no opinion can, therefore, be given on it."

4(a)(ii) The receipts dated 07.08.2001 (Ex. P-4) and dated

21.08.2001 (Ex. P-5) bear the signatures of defendant No. 1 as

recipient of the earnest money. Surprisingly, Ex. PW-5/A which

allegedly bears the thumb impression of Smt. Gurbax Kaur was

.

stated to be witnessed by Bhagat Ram, whereas for executing

these two receipts, i.e. Ex. P-4 and P-5, the witness was not

considered necessary. The obvious reason for the same, which

immediately flashes, is that Ex. PW-5/A needed to be secured by

the plaintiff and defendant No. 1 in order to show that it was

executed by Smt. Gurbax Kaur, whereas the other two receipts

are executed by defendant No. 1 who has admitted the entire

case of the plaintiff and is in league with him.

4(a) (iii) Case of the plaintiff is that on 11.09.2021, defendant

No. 1 as GPA of Smt. Gurbax Kaur received Rs. 20,000/- from

him for his (defendant No.1's) mother in lieu of intended sale of

the suit land and executed an agreement to sell. This agreement

to sell is Ex. PW-2/A. A close look at this agreement shows its

execution in somewhat unusual manner. The witnesses have not

signed at the end of the document. One of the witnesses Mangat

Ram signed on the left hand side margin at the first page of the

agreement and the other witness Dharam Chand signed on the

left hand margin of the second page of the agreement. The

vendee/plaintiff has not signed at the bottom of the agreement,

but on the left hand margin of the first page of the agreement.

The agreement (Ex. PW-2/A) makes no reference to

the house standing over the suit land. The plaintiff in his affidavit

.

furnished by way of examination-in-chief stated that house was

also intended to be sold under the agreement. While deposing in

his cross-examination as PW-4, he stated that agreement records

sale of house whereas it is not so recorded in the agreement.

The agreement (Ex. PW-2/A) is scribed by document

writer Anil Jaswal, who appeared in the witness box as PW-2. In

his affidavit furnished by way of examination-in-chief, he stated

having scribed the agreement on the asking of defendant No. 1

and that after scribing the same, he read out the document to

defendant No. 1 and the witnesses. He has not mentioned that

plaintiff was present at the time of execution of the agreement.

Anil Jaswal was directed to produce his register of entry of

documents. During his cross-examination, he stated to have lost

this register and did not produce it.

Mangat Ram, who allegedly witnessed the execution of

the agreement, dated 11.09.2001 did not step into the witness

box. Dharam Chand, the other witness to the agreement, also did

not step into the witness box. The Notary Public also did not step

into the witness box. The defendant No.1, who executed the

agreement as GPA of his mother in favour of the plaintiff, also did

not step into witness box.

.

The plaintiff in his affidavit, furnished by way of

examination-in-chief, stated that defendant No. 1 as GPA of his

mother had executed the agreement to sell in his favour on

11.09.2001 through scribe Anil Jaswal in presence of witnesses.

He further goes on to state that the agreement was scribed in

presence of witnesses. It was read out to them and thereafter

they appended their signatures on the same. That he had paid an

amount of Rs. 20,000/- to defendant No. 1 on 11.09.2001,

whereas in cross examination, he deposed that after getting the

document scribed from the document writer, he had left the

premises. That he never appeared before any authority for the

attestation of the document. He further states in his cross

examination that the document was taken for notarization after 2-

3 days of its execution. He failed to recall the day and the events

relating to this agreement.

Defendant No. 2 stated that defendant No.1 had

colluded with the plaintiff to deprive him the suit property. Plaintiff

in connivance with defendant No. 1 had created fictitious receipts

and agreement to sell. He also stated that entire property of his

mother and three sisters at Hoshiarpur and Ranchi had been sold

by defendant No. 1. Further, that Smt. Gurbax Kaur was left with

suit property alone.

.

4(b) Sale Deed dated 28.12.2001 executed in favour of

defendant No. 2.

4(b)(i) Ex. DW-3/A is the sale deed executed on 28.12.2001 in

favour of defendant No. 1. In terms of this sale deed, the seller

Smt. Gurbax Kaur had sold the suit land in favour of defendant

No. 2. The sale deed was registered on 19.01.2002 at Sr. No.

1923. DW-5 is the registration Clerk who has proved the

registration of Ex. DW-3/A vide endorsement Ex. DW-5/B. DW-6

is the scribe of the sale deed (Ex. DW-3/A). He has stated that

the document was scribed by him on the asking of Smt. Gurbax

Kaur and was read out to her and the witnesses as well as to

defendant No. 1. After understanding it, they had appended their

thumb impressions/signatures over it. He has also given the

details of the serial number and the date when the document was

entered in the register maintained by him for the said purpose.

DW-9 is an Advocate, who had attested the sale deed.

He testified that he and Jarnail Singh had witnessed execution of

sale deed Ex. DW-3/A. He deposed that scribe had read out the

document to the seller Smt. Gurbax Kaur who after admitting it to

be correct appended her thumb impression on it. That witnesses

also signed the document. That the document was taken to the

Sub Registrar for registration. That the Sub Registrar had read

.

out the document to all before registering it. Defendant No. 2 has

proved execution of sale deed in accordance with law.

Ex. DW-7/A is the document whereby defendant No.

2 cancelled the GPA earlier executed by him in favour of

defendant No. 1. This document was registered on 19.01.2002.

The document has been proved in accordance with law.

Ex. DW-5/A is a document whereby Smt. Gurbax

Kaur and her daughters cancelled the GPA earlier executed by

them in favour of defendant No. 1. Ex. DW-5/A was executed on

19.01.2002. The document was registered and has been proved

in accordance with law. This document records an averment that

defendant No. 1 had not withstood the confidence reposed in him

by his mother Smt. Gurbax Kaur and sisters.

4(b)(ii) Ex. DW-4/A is the copy of plaint filed by defendant

No. 1 against defendant No. 2. This Civil Suit No. 218 of 2002

was instituted by defendant No. 1 on 30.09.2002 against

defendant No. 2. In this civil suit, challenge was made by

defendant No. 1 to the sale deed executed by Smt. Gurbax Kaur

in favour of defendant No. 2 on 28.12.2001. Contention of

defendant No. 1 was that the sale deed was void and suit

property, therefore, be declared as joint property of defendants

No. 1 and 2. Mutation No. 89, attested in favour of defendant No.

.

2 on the basis of the sale deed be also declared void. Noticeable

fact is that in the entire plaint, there is no mention of any

agreement to sell dated 11.09.2001 executed by defendant No. 1

as GPA of his mother for selling the suit land in favour of plaintiff.

The suit filed by defendant No. 1 was dismissed in default on

24.09.2004. The order has attained finality.

4(b)(iii) Ex. D-2 is copy of an order passed by Settlement

Collector Kangra on 22.12.2003 dismissing the appeal preferred

by defendant No. 1 against mutation No. 89, attested on

02.01.2002 in favour of defendant No. 2 with respect to the suit

land. The order notices the fact that sale deed with respect to the

suit land was executed in favour of defendant No. 2 on

28.12.2001. In terms of this sale deed, the vender (Smt. Gurbax

Kaur) had sold the suit land for a sale consideration amount of

Rs. 53,500/- to defendant No. 2. This sale deed was registered at

Sr. No. 1923 on 28.12.2001. On the basis of this sale deed,

mutation No. 89 was attested in favour of defendant No. 2. The

seller was alive at the time of attestation of mutation. The order

dated 22.12.2003 has become final.

5. Having discussed above the entire relevant evidence,

there is no escape from concluding that in the facts and

.

circumstances of the case, the agreement to sell dated

11.09.2001 is the result of fraud and collusion between plaintiff

and defendant No.1. Suit filed by the plaintiff for specific

performance of this agreement cannot be decreed. The reasons

for this are :-

5(a) Plaintiff's main thrust is on the stand taken by

defendant No. 1 in his written statement. Defendant no. 1 in his

written statement has admitted that he had executed the

agreement to sell dated 11.09.2001 as a GPA holder of his

mother Smt. Gurbax Kaur in favour of the plaintiff. He has also

admitted in his written statement that his mother intended to sell

the suit property to the plaintiff for a sale consideration of Rs.

75,000/-. That she herself received Rs. 10,000/- on 09.07.2001,

whereas as her GPA, he received Rs. 5,000/- on 07.08.2001, Rs.

5,000/- on 21.08.2001 and Rs. 20,000/- on 11.09.2001.

Defendant No. 2 has not admitted plaintiff's case.

Defendant no. 2 is the person in whose favour sale deed Ex. PW-

3/A has been executed by Smt. Gurbax Kaur on 28.12.2001.

Defendant No. 1 may have admitted plaintiff's case in his written

statement, but he did not step into the witness box. Defendant

No. 2 did not get any opportunity to cross examine defendant No.

1. Plaintiff's case was primarily based upon defendant No. 1's

.

admission. Plaintiff did not produce defendant No. 1 in the

witness box. Defendant No. 1's written statement cannot be taken

to be true and accepted as such as against the version of

defendant No. 2. The credibility of stand taken by defendant No. 1

has gone un-tested. Defendant No. 1 has not cross examined

defendant No. 2, rather plaintiff has cross examined defendant

No. 2. The other evidence on record in this regard becomes

material in view of defendant No. 1 having not deposed.

5(b) Defendant No. 1 was aware that sale deed with

respect to the suit land and the 'abadi' standing over it, had been

executed by Smt. Gurbax Kaur in favour of defendant No. 2 on

28.12.2001. Mutation No. 89 on the basis of the sale deed was

attested in favour of defendant No. 2 on 02.01.2002. Defendant

No. 1 had challenged the order of attestation of mutation. His

appeal was dismissed by the Settlement Collector on 22.12.2003.

While dismissing the appeal, the Collector recorded a finding that

the vender Smt. Gurbax Kaur was alive on 02.01.2002 at the

time of attestation of mutation. Defendant No. 1 did not challenge

the order dated 22.12.2003 any further.

In his written statement filed on 28.02.2003, defendant

No. 1 has not even cared to mention about his challenge to the

.

mutation attested in favour of defendant No. 2.

5(c) Defendant No. 1 had filed a civil suit challenging the

sale deed executed in favour of defendant No. 2. This civil suit

(Ex. DW-4/A) was filed on 30.09.2002. In this plaint, defendant

No.1 does not mention anything about his executing any

agreement to sell on 11.09.2001 in favour of present plaintiff. His

written statement filed in the present civil suit on 28.02.2003

admitting entire case of the plaintiff with respect to execution of

agreement dated 11.09.2001 become suspicious.The evidence in

respect of agreement to sell dated 11.09.2001 and the receipts

relied upon by the appellant/plaintiff have already been discussed

earlier. The present suit filed by the appellant has to be held as

collusive with defendant No. 1.

5(d) Defendant No.1-the executant, of the agreement dated

11.09.2001, for specific performance of which the present suit

has been filed, did not step into the witness box. Alleged witness

to the agreement i.e. Mangat Ram also did not step into the

witness box. Dharam Chand, the second witness to the

agreement was also not produced in the witness box. The person

who notarized the agreement was also not produced. Scribe of

the agreement though appeared in the witness box, but his

deposition runs contrary on material particulars to the deposition

.

of the plaintiff. Scribe's statement does not even inspire

confidence. He deposed having executed the agreement only at

the instance of defendant No. 1. He does not even refer to the

presence of the plaintiff at the time of scribing the agreement.

Despite having been asked to produce the register wherein the

document i.e. agreement to sell dated 11.09.2001 was allegedly

entered, the scribe did not produce the register.

5(e) Learned senior Counsel for the appellant/plaintiff

argued that the sale deed executed in favour of defendant No. 2

by his mother was illegal and void on the ground that no

money was transacted between the vender and vendee. It was

highlighted that sale must be for a valid consideration. Section 54

of the Transfer of Property Act was pressed into service which

reads as under :-

"54. "Sale" defined.--''Sale" is a transfer of ownership in exchange for a price paid or promised or part-paid and part-

promised.

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."

In support of the above submissions, reliance was

placed upon a decision of Hon'ble Apex Court dated 22.11.2021

in Civil Appeal Nos. 6989-6992 of 2021, titled Kewal Krishan

Vs. Rajesh Kumar and others etc. wherein it was held that a

sale of an immovable property has to be for a price. The price

may be payable in future. It may be partly paid and the remaining

part can be made payable in future. The payment of price is an

essential part of a sale covered by section 54 of the TP Act. If a

sale deed in respect of an immovable property is executed

without payment of price and if it does not provide for the

payment of price at a future date, it is not a sale at all in the eyes

of law. It is of no legal effect. Therefore, such a sale will be void. It

will not effect the transfer of the immovable property.

In AIR 1922 Madras 311, titled Madam Pilai Vs.

Badrakali Ammal and another, it was held that "price has a well

.

defined meaning. It means money, but not necessarily money

handed over in current coin at the time but includes money which

might be already due, or might be payable in the future."

In the instant case, sale deed (Ex. DW-3/A) was

executed by Smt. Gurbax Kaur in favour of defendant No. 2 for

Rs. 53,500/- which were lent to her/spent on her by him. Sale

deed records the fact that defendant no. 2 has been taking care

of his mother, providing her with food, clothing, shelter etc. The

sale deed also records that vender-Gurbax Kaur has already

been paid Rs. 53,500/- by defendant No. 2 and in lieu of the

same, she had executed the sale deed. Sale deed (Ex. DW-3/A)

is not without consideration. In the facts of the case, sale deed

(Ex. DW-3/A) cannot be said to be a sham transaction. It was a

registered sale deed, duly proved in evidence in accordance with

law. On the basis of this sale deed, mutation No. 89 was attested

in favour of defendant No. 2. The vender was herself alive at the

time of attestation of mutation. The sale deed has been

questioned by the plaintiff. It has already been held that

agreement to sell the suit land executed by defendant No. 2 as

GPA of Smt. Gurbax Kaur in favour of plaintiff is collusive and

cannot be enforced by the plaintiff. Proceeding from there,

plaintiff becomes a third party. It is settled law that passing of

.

consideration under a sale deed cannot be questioned by a third

party. {Re: (2016) 12 SCC 288 Muddasani Venkata Narsaiah

Vs. Muddasani Sarojana}. Insofar as defendant No. 1 is

concerned, he already took his chance in challenging the sale

deed (Ex.DW-3/A) in the civil suit and lost it.

6. In view of above discussion, both substantial questions

of law formulated in the Regular Second Appeal No. 517 of 2010

are answered against the appellant/plaintiff. Learned first

appellate Court did not commit any error in appreciating the

pleadings, the evidence and law in dismissing the suit filed by the

plaintiff. The oral as well as documentary evidence including Ex.

PW-2/A, Ex. PW-5/A, Ex. P-4, Ex.P-6 and statement of PW-2

were all properly considered and appreciated by the learned first

appellate Court. Consequently, I find no merit in Regular Second

Appeal No. 517 of 2010.

7. For all the above reasons, the substantial questions of

law framed in RSA No. 499 of 2010 are decided against the

appellant therein (defendant No.1). Defendant No. 1 has admitted

receipt of an amount of Rs. 30,000/- from the plaintiff for sale of

suit land in plaintiff's favour. Therefore, learned first appellate

Court was justified in holding the plaintiff entitled to the recovery

of this amount alongwith interest from defendant No. 1.

.

Consequently, I find no merit in Regular Second Appeal No. 499

of 2010.

Regular Second Appeal No. 517 of 2010 and Regular

Second Appeal No. 499 of 2010 are dismissed. Pending

applications, if any, in both the appeals are also disposed off.




    10th DECEMBER, 2021 (K)
                                  to          ( Jyotsna Rewal Dua )

                                                     Judge









 

 
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 : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter