Citation : 2023 Latest Caselaw 9755 Kant
Judgement Date : 8 December, 2023
-1-
NC: 2023:KHC-D:14455
RFA No. 100516 of 2018
C/W RFA.CROB No. 100036 of 2022
IN THE HIGH COURT OF KARNATAKA, DHARWAD BENCH
DATED THIS THE 8TH DAY OF DECEMBER, 2023
BEFORE
THE HON'BLE MR JUSTICE RAMACHANDRA D. HUDDAR
REGULAR FIRST APPEAL NO. 100516 OF 2018 (SP)
C/W
RFA CROSS OBJ NO. 100036 OF 2022
RFA NO. *100516/2018
BETWEEN:
1. IRANNA @ VEERANNA
S/O. RAMAPPA KUMBAR,
SINCE DECEASED BY HIS LRS
1.(A) SMT. BHARATI
W/O. IRANNA @ VEERANNA KUMBAR,
AGE ABOUT 50 YEARS,
OCC: HOUSEHOLD WORK,
1.(B) VINAYAK
S/O. IRANNA @ VEERANNA KUMBAR,
AGED ABOUT 27 YEARS,
OCC: AGRICULTURE,
SAMREEN 1.(C) KUMARI. VEENA
AYUB D/O. IRANNA @ VEERANNA KUMBAR,
DESHNUR AGED ABOUT 22 YEARS, OCC: STUDENT,
ALL ARE RESIDENT OF RAMAPUR VILLAGE,
Digitally signed
TQ: HUBBALLI, DIST: DHARWAD.
by SAMREEN ...APPELLANTS
AYUB DESHNUR
Date: 2023.12.21
13:23:48 +0530 (BY SRI. G.I. GACHCHINMATH, ADVOCATE)
AND:
1. SRI GADIGEPPA S/O. BASAPPA PUJAR,
AGED ABOUT 59 YEARS,
OCC: KSRTC EMPLOYEE,
R/O.: RAYAPUR, TALUK: DHARWAD,
DISTRICT: DHARWAD.
Corrected vide order dated
15.12.2023
Sd/-
(RDHJ)
-2-
NC: 2023:KHC-D:14455
RFA No. 100516 of 2018
C/W RFA.CROB No. 100036 of 2022
2. SMT. SHOBHA
W/O. CHANNABASAPPA PUJAR,
AGE ABOUT 58 YEARS, OCC: HOUSEHOLD WORK,
R/O: RAYAPUR, TALUK: DHARWAD,
DISTRICT: DHARWAD.
3. KUMARI DIVYA D/O. CHANNABASAPPA PUJAR,
AGE ABOUT 20 YEARS, OCC: STUDENT,
R/O: RAYAPUR, TALUK: DHARWAD,
DISTRICT: DHARWAD.
...RESPONDENTS
(BY SRI. D.B. KARIGAR, ADVOCATE)
THIS REGULAR FIRST APPEAL IS FILED UNDER SECTION 96
OF THE CODE OF CIVIL PROCEDUR, PRAYING THAT, JUDGMENT AND
DECREE DATED 31.08.2018 PASSED BY THE COURT OF THIRD
ADDITIONAL SENIOR CIVIL JUDGE AND JMFC, HUBBALLI,
DISMISSING THE SUIT FOR SPECIFIC PERFORMANCE OF CONTRACT
MAY KINDLY BE SET ASIDE AND REVERSED, AND THE SIT IN O.S.
NO.60/2017 MAY KINDLY BE DECREED IN FULL WITH COST
THROUGHOUT IN INTEREST OF JUSTICE AND EQUITY.
IN RFA.CROB NO. 100036/2022
BETWEEN:
1. SHRI GADIGEPPA S/O. BASAPPA PUJAR,
AGE: 67 YEARS, OCC: RTD KSRTC EMPLOYEE,
R/O: RAYAPUR, TQ & DIST: DHARWAD-580009.
2. SMT. SHOBHA W/O. CHANNABASAPPA PUJAR,
AGE: 47 YEARS, OCC: HOUSE HOLD,
R/O: RAYAPUR, TQ & DIST: DHARWAD-580009.
3. KUMARI DIVYA D/O. CHANNABASAPPA PUJAR,
AGE: 21 YEARS, OCC: STUDENT,
R/O: RAYAPUR, TQ & DIST: DHARWAD-580009.
...CROSS OBJECTORS
(BY SRI. D.B. KARIGAR, ADVOCATE)
-3-
NC: 2023:KHC-D:14455
RFA No. 100516 of 2018
C/W RFA.CROB No. 100036 of 2022
AND:
1. SHRI IRANNA @ VEERANNA S/O. RAMAPPA KUMBAR,
SINCE DECEASED BY HIS LRS
1. SMT. BHARATI W/O. IRANNA @ VEERANNA KUMBAR,
AGE: 50 YEARS, OCC: HOUSEHOLD WORK,
R/O: RAMAPUR VILLAGE, HUBBALLI TALUKA,
DHARWAD DISTRICT-5800024.
2. VINAYAK S/O. IRANNA @ VEERANNA KUMBAR,
AGE: 27 YEARS, OCC: AGRICULTURE,
R/O: RAMAPUR VILLAGE, HUBBALLI TALUKA,
DHARWAD DISTRICT-580024.
3. VEENA D/O. IRANNA @ VEERANNA KUMBAR,
AGE: 25 YEARS, OCC: STUDENT,
R/O: RAMAPUR VILLAGE, HUBBALLI TALUKA,
DHARWAD DISTRICT-580024.
...RESPONDENTS
THIS RFA CROSS OBJECTION UNDER ORDER 41 RULE 22 R/W
S 151 OF THE CIVIL PROCEDURE CODE, PRAYING TO SET ASIDE THE
IMPUGNED JUDGMENT AND DECREE WHICH IS PASSED AGAINST
THE DEFENDANTS/CROSS OBJECTORS BY THE HON'BLE IIIRD
ADDITIONAL SENIOR CIVIL JUDGE & J M F C, HUBBALLI, IN ITS OS
60/2017 DATED 31.08.2018.
THIS APPEAL AND CROSS OBJECTION HAVING BEEN HEARD
AND RESERVED ON 29.09.2023, COMING ON FOR PRONOUNCEMENT
OF JUDGMENT, THIS DAY, THE COURT PASSED THE FOLLOWING:
-4-
NC: 2023:KHC-D:14455
RFA No. 100516 of 2018
C/W RFA.CROB No. 100036 of 2022
JUDGMENT
Plaintiff in Original suit has preferred this appeal
being aggrieved and dissatisfied by the judgment and
decree passed in O.S.No.60/2017 dated 31.08.2018 by
the III Additional Senior Civil Judge and JMFC, Hubballi.
2. During the pendency of this appeal, the plaintiff
in original suit died and his legal representatives are
brought on record in the shape of appellant Nos.1(A) to
1(C). Accordingly, cause title came to be amended.
3. Parties to this appeal are referred to as per
their rank before the Trial Court for the purpose of
convenience and to avoid confusion.
4. That original plaintiff i.e., Iranna @ Veeranna
S/o. Ramappa Kumbar filed the suit against defendants
seeking the relief of Specific Performance of agreement of
sale dated 10.04.2007 in respect of suit schedule
properties comprising agricultural lands bearing
R.S.No.16/2 measuring 03 acres and R.S.No.16/3
measuring 06 acres, both situated at Chavaragudda
NC: 2023:KHC-D:14455
C/W RFA.CROB No. 100036 of 2022
Village, Taluka Hubballi, Dist: Dharwad (hereinafter
referred to as `suit schedule properties'), alleged to have
been executed by the defendants in his favour with an
alternative prayer to return the earnest money of
Rs.8,00,000/- together with interest at the rate of 18%
per annum till its realization.
5. It is the case of the plaintiff that, defendant
No.2 is the wife of deceased Channabasappa who is the
own brother of defendant No.1. Defendant No.3 is the
minor daughter of defendant No.2. It is stated that, all
these defendants are the joint owners and in possession
and enjoyment of the suit schedule properties.
6. It is alleged by the plaintiff that, the defendants
wanted to sell the suit schedule properties for their legal
necessity. When the plaintiff approached to purchase the
said properties, defendants agreed to sell the same for a
consideration of Rs.15,00,000/-. The original plaintiff
agreed to purchase the same for the said consideration
amount. As a token, he advanced the money in part
NC: 2023:KHC-D:14455
C/W RFA.CROB No. 100036 of 2022
performance of the contract and paid Rs.8,00,000/- to
defendant Nos.1 and 2. They acknowledged the same.
7. It is further stated that to that effect,
defendants executed agreement of sale on 10.04.2007 in
favor of the plaintiff in the presence of witnesses. At the
time of execution of the said agreement of sale, defendant
No.3 was a minor. Therefore, it was agreed by the
defendants to get the permission of the competent Court
to sell the suit schedule properties. It is also agreed to
get the boundaries fixed. It is alleged that, though there
was an understanding between the plaintiff and
defendants with regard to getting permission from the
competent Court as well as to fix the boundaries, but
defendants, failed to comply the same. They did not
perform their part of contract. There was a repeated
demand by the plaintiff to execute the sale deed by
receiving the balance consideration amount. Therefore, he
wrote a letter on 08.10.2016 calling upon the defendants
to execute the sale deed as per agreement of sale dated
10.04.2007. But defendants did not bother to the said
NC: 2023:KHC-D:14455
C/W RFA.CROB No. 100036 of 2022
letter. Therefore, plaintiff issued legal notice to the
defendants and called upon them to execute the sale deed
by receiving the balance sale consideration amount. The
plaintiff was and is ever ready to perform his part of
contract. But, inspite of that, defendants did not execute
the sale deed. Therefore original plaintiff filed the suit
before the Trial Court seeking the aforesaid relief.
8. Pursuant the suit summons, all the defendants
appeared before the Trial Court. It is contended by
defendant Nos. 1 and 2 that, they are the owners of suit
schedule properties. But deny that they have executed the
agreement of sale in the manner stated by the plaintiff. It
is further contended that suit schedule properties are
ancestral joint family properties of defendant Nos.1 to 3.
9. A specific contention is taken by the defendants
that these defendant Nos. 1 and 2 borrowed a loan of
Rs.5,000/-(Rupees Five Thousand) from the plaintiff.
They agreed to repay the same. Subsequently it was
repaid to the plaintiff. But the plaintiff taking advantage
NC: 2023:KHC-D:14455
C/W RFA.CROB No. 100036 of 2022
of the situation created an alleged agreement of sale to
knock off the suit valuable schedule properties. Therefore,
as there is no agreement of sale, question of claiming
relief of specific performance by the defendants do not
arise at all. Therefore, these defendant Nos.1 and 2
prayed to dismiss the suit.
10. On attaining the majority, defendant No.3
independently contested the suit and filed written
statement denying all the assertions made in the plaint. It
is her contention that the suit schedule properties are the
ancestral joint family properties and she has got share in
the said properties. There was no occasion for the
defendant Nos.1 and 2 to raise the loan from the plaintiff
and also there was no legal necessity for defendants to
raise the loan. It was a minor's properties, there was no
intention to sell the suit schedule properties. The plaintiff
with an intention to harass the defendants has filed the
false suit against defendants which is opposed to the
provision of the Indian contract Act. Therefore, defendant
No.3 also prayed to dismiss the suit.
NC: 2023:KHC-D:14455
C/W RFA.CROB No. 100036 of 2022
11. Based upon the aforesaid rival pleadings of both
the parties, learned Trial Court framed the following
issues.
"Issues
1. Whether the plaintiff proves that the defendants being owners of suit properties agreed to sell them in his favour for Rs.1,50,000/- per acre for their legal and bonafide necessity and received Rs.8,00,000/- as earnest money from him and executed a deed of agreement of sale on 10.04.2007 in his favour?
2. Whether the plaintiffs prove that he is ever ready and willing to perform his part of contract?
3. Whether the suit of the plaintiffs is filed within limitation period?
prove that they had received Rs.50,000/- from the plaintiff and handed over a blank stamp paper duly signed by them as a security for repayment of money and repaid said amount, but plaintiff has created blank bond paper as agreement of sale?
5. Whether defendant No.3 proves that suit properties are ancestral and joint family
- 10 -
NC: 2023:KHC-D:14455
C/W RFA.CROB No. 100036 of 2022
properties and defendants Nos.1 and 2 have no absolute right to sell the suit properties in favour of the plaintiff?
6. Whether the plaintiff is entitled for the relief of specific performance of contract or for refund of money with interest as prayed?
7. What order or decree?"
12. Before the Trial Court, to substantiate the case
of the plaintiff, he himself entered the witness box as PW.1
and also examined two witnesses to prove the agreement
of sale in the shape of P.Ws.2 and 3 by name Shri.
Hanamanthappa S/o. Bhemappa Boomannavar and Shri.
Vijayanand S/o. Mohanarao Pai respectively. On behalf of
the plaintiff, EX.P.1 to P.13 were marked.
13. As against this evidence of the plaintiff,
defendant No.1 entered the witness box as DW.1. On
behalf of the defendants Ex.D.1 mutation register was
marked.
14. The learned Trial Court on hearing the
arguments and on perusing the evidence placed on record
by both plaintiff and defendants answered issues Nos.1 to
- 11 -
NC: 2023:KHC-D:14455
C/W RFA.CROB No. 100036 of 2022
3 and 5 in the affirmative. Issue No.6 partly in the
affirmative and issue No.4 in the negative and ultimately
decreed the suit of the plaintiff in-part rejecting the claim
of Specific Performance of Contract and directed the
defendants to refund the earnest money of Rs.8,00,000/-
(Rupees Eight Lakh Only) together with interest at the rate
of 6% per annum from the date of filing till its realization.
15. This is how the appellant-plaintiffs are before
this Court now challenging the said judgment after demise
of their father.
16. The record of this case do further reveal that,
defendants also have filed the RFA Crob.No.100036/2022
challenging the findings of the Trial Court with regard to
the refund of earnest money directed by the Trial Court.
As the appeal and cross objection arise out of same
judgment, counsel for both the side advanced their
arguments in both appeal and cross objection together.
Arguments
17. It is argued by the counsel for the appellants in
RFA No.100516/2018 that, though the original plaintiff
- 12 -
NC: 2023:KHC-D:14455
C/W RFA.CROB No. 100036 of 2022
was ever ready to perform his part of the contract by
paying the balance consideration amount, but the Trial
Court without considering the evidence placed on record
has rejected the claim of the plaintiff with regard to the
specific performance of contract. The Trial Court has held
that, the agreement of sale is duly proved in accordance
with law. But it is a jurisdictional error being committed
by Trial Court in rejecting the claim of the plaintiff with
regard to specific performance of contract. There is no
violation of any of the conditions of agreement of sale.
According to the plaintiff, he has sold another property at
Mulavi for a consideration of Rs.13,50,000/-(Rupees
Thirteen Lakhs Fifty Thousand Only) and invested the
same to purchase the suit schedule properties. Much
hardship has been caused to the plaintiff because of this
rejection. When the plaintiff has proved the agreement of
sale, the Trial Court ought not have directed to refund the
earnest money with interest at the rate of 6% per annum.
Further there is no proper reason assigned by the Trial
Court for refund of earnest money and rejecting the claim
- 13 -
NC: 2023:KHC-D:14455
C/W RFA.CROB No. 100036 of 2022
of the plaintiff with regard to specific performance of
contract. It was a willful default committed by the
defendants in performing their part of contract. There are
no proper reasons being assigned by the Trial Court in
rejecting the claim of the plaintiff. A presumption with
regard to the agreement of sale is not properly drawn by
the Trial Court. It is submitted that, the grounds so
mentioned in the appeal may be read as part and parcel of
his arguments. For all these reasons, it is prayed by the
learned counsel for plaintiff/appellant to allow the appeal
and set aside the impugned judgment.
18. As against this submission, learned counsel for
respondent/cross objector with all vehemence submits
that, first of all there is no financial capacity to enter into
agreement of sale by the plaintiff with the defendants. As
the defendants have borrowed a loan of Rs.5,000/-
(Rupees Five Thousand Only) from the plaintiff, taking
advantage of the situation, the plaintiff has created the so
called agreement of sale in the year 2007. The defendants
have paid the said amount to the plaintiff. Despite that
- 14 -
NC: 2023:KHC-D:14455
C/W RFA.CROB No. 100036 of 2022
though so called agreement of sale was of the year 2007,
but the suit was filed in the year 2017. This itself goes to
establish that the plaintiff has not approached the Court
with clean hands. To have an unlawful gain based upon
the false and fabricated documents, the original plaintiff
had filed the suit and now the legal representatives are
prosecuting the appeal.
19. It is submitted that, the very refund of the
earnest money ordered by the Trial Court is against the
pleadings of the defendants and evidence so placed on
record. There was no occasion for the defendants to sell
the suit schedule properties and there was no payment of
Rs.8,00,000/-(Rupees Eight Lakhs Only) by the plaintiff
way back in the year 2007 in the manner alleged by
plaintiff.
20. Therefore, it is submitted that, the very
direction to refund the earnest money by the Trial Court is
illegal. Therefore, the defendants are constrained to file
the cross objection challenging the said findings. In
support of respective submissions of both the sides, both
- 15 -
NC: 2023:KHC-D:14455
C/W RFA.CROB No. 100036 of 2022
the counsels relied upon various pleadings, evidence both
oral and documentary.
21. I have given my anxious consideration to the
arguments of both the side. Meticulously perused the
record.
22. In view of the rival submissions of both the
side, the following points would arise for my
consideration:-
i) Whether the Trial Court has committed any illegality or perversity in denying the relief of Specific Performance of agreement of sale and the order regarding refund of earnest money, requires interference by this Court?
ii) What order?
23. It is a suit for specific performance of a contract
filed by the original plaintiff. As per the pleadings of the
plaintiff, defendants being the owners of the suit schedule
properties agreed to sell the same to the plaintiff at the
rate of Rs.1,50,000/- per acre. They had their own legal
- 16 -
NC: 2023:KHC-D:14455
C/W RFA.CROB No. 100036 of 2022
and bona fide necessities. Towards part of performance of
the contract, plaintiff paid Rs.8 lakhs to the defendant as
on the date of agreement i.e. on 10.04.2007. Defendants
1 and 2 even on behalf of defendant no.3 executed the
agreement of sale on 10.4.2007 itself. It was agreed
between both plaintiff and defendants that, as defendant
no.3 was minor at the time of agreement, her right, title
and interest is involved, therefore, defendant nos. 1 and 2
had to obtain the permission of the Court under the
provisions of Guardians and Wards Act and execute the
sale deed in favour of original plaintiff. Though it was
agreed by the defendant nos. 1 and 2 to get the
permission of the Court but, they have not obtained. It is
the case of the plaintiff that, he was ever ready and willing
to perform his part of contract.
24. Whereas, defendants 1 to 3 specifically contend
that they had just received Rs.5,000/- from the plaintiff
and handed over the blank papers signed by them. They
signed the blank document by way of security for having
borrowed loan from the plaintiff. They have repaid the
- 17 -
NC: 2023:KHC-D:14455
C/W RFA.CROB No. 100036 of 2022
same. Therefore, it is alleged by the defendants that,
there was no occasion for the defendants to sell the suit
schedule property. It is further contended by them that,
suit schedule properties are joint family properties of the
defendants as their ancestors owned them. Defendants 1
and 2 have no absolute right to alienate the suit schedule
property in favour of the plaintiff.
25. So far as oral evidence adduced by the plaintiff,
he reiterates his pleadings in his evidence. He relies upon
Ex.P1 to P9 in support of his examination-in-chief. He has
been directed with severe cross-examination. As per his
evidence, he is the resident of Noolvi village. He is residing
near his sister's house in his native place and he is not an
agriculturist. He was running a flour mill and also doing
business. Except the said business, he was not doing any
other business. He states that, he has a property
measuring 3 acres and 24 guntas in Noolvi village in
Sy.No.262. As he could not grow the crops, therefore he
came to Ramapura and started doing business.
- 18 -
NC: 2023:KHC-D:14455
C/W RFA.CROB No. 100036 of 2022
26. It is further stated by him that, suit schedule
properties Item Nos. 1 and 2 are the ancestral properties
of defendants. He further deposed that, defendant no.1
has a wife and five children. He has not enquired about
defendant nos.1 and his wife.
27. He admits with regard to averments made with
reference to agreement of sale. Within five months of
coming to Ramapura village, he started a flour mill
business through which, he used to earn Rs.400 to 500
Per day. Out of the said income, he used to maintain his
family consisting of his wife and children. As children were
studying, so whatever income he derived from his
business, he used to spend money and maintain the
family.
28. For the first time, before the Court without any
pleadings, PW.1 states that, by selling his 6 acres of land
for Rs.13,50,000/-, he used to maintain his family and
spent money towards education of his children. He has got
three brothers and sale proceeds are divided between
himself and his brothers. He has got Rs.5 lakh deposit in
- 19 -
NC: 2023:KHC-D:14455
C/W RFA.CROB No. 100036 of 2022
Bank and he got the said amount by doing the business
and he has produced pass book to show that the same has
been deposited into the bank by him.
29. As stated supra, there is no evidence placed on
record by the plaintiff that, he has really deposited Rs.5
lakh in the Bank out of the sale proceeds by selling landed
property measuring 6 acres of land. He further states that,
he does not know how much money he has deposited in
the Bank.
30. Further, he states that, defendant no.3 was
minor aged 7 years as on date of agreement i.e. on
10.4.2007. Therefore, defendant nos. 1 and 2 wanted to
sell the property without waiting to get the permission of
the Civil Court to sell the property of the minor. He denies
suggestion that, as the defendants have received loan of
Rs.50,000/-from him therefore, they executed the sale
agreement. In fact, according to him, it is a security deed.
It is suggested that, defendant No.1 has paid Rs.50,000/-
to the plaintiff when plaintiff has come to his house. This
suggestion is denied by PW.1. To prove about selling of
- 20 -
NC: 2023:KHC-D:14455
C/W RFA.CROB No. 100036 of 2022
family properties for the aforesaid consideration,
depositing the share in his favour, no document is
produced. It is the bald say of the plaintiff without any
proof.
31. PW.2 Hanamanthappa Bhumannavar and PW.3
Sri Vijayanand Pai being the signatories to Ex.P1 had come
before the trial Court and deposed that, it was agreed
between plaintiff and defendants to execute the sale deed
for consideration of the properties at the rate of
Rs.1,50,000/- per acre. Accordingly, on 10.4.2007,
advance sale consideration of Rs.8,00,000/- was paid to
defendants. It was agreed to pay balance sale
consideration of Rs.5,50,000/- at the time of execution of
sale deed. They identify their signature on Ex.P3. They
have been cross-examined at length.
32. Though these PWs 2 and 3 were cross-
examined by the counsel for defendant, they are
consistent with regard to execution of document by
defendants 1 and 2. It is stated that, these persons were
present at the time of execution of agreement of sale. It
- 21 -
NC: 2023:KHC-D:14455
C/W RFA.CROB No. 100036 of 2022
is the specific defence of defendants that, they had no
legal necessity and had no occasion to enter into
agreement of sale with the plaintiff and they never
received Rs.8 lakhs.
33. Learned trial Court based on the evidence of
PWs. 1 to 3, pleadings and documents, has come to the
conclusion that, plaintiff was able to prove the execution of
agreement of sale marked at Ex.P3. But as per the
defence of defendants, it was just a security deed for
having borrowed the loan from the plaintiff.
34. In the light of these rival contentions, now we
have to ascertain that, was it a money transaction
between plaintiff or agreement of sale?
35. So far as documentary evidence is concerned,
PWs.2 and 3 are the signatories to Ex.P.1. PW.1 and
defendant nos. 1 and 2 also have put their signatures on
the said document. PWs.2 and 3 have identified their
respective signatures. While marking Ex.P3, no objections
were raised by the defendants. That means they admit
their signatures on Ex.P3 but, they contend that as they
- 22 -
NC: 2023:KHC-D:14455
C/W RFA.CROB No. 100036 of 2022
received Rs.50,000/- from the plaintiff as loan amount, for
that, by way of security, they have signed the document.
They deny the contents of Ex.P3. According to them, they
have not executed any agreement of sale as alleged by
the plaintiff.
36. Ex.P4 is letter issued by the plaintiff to the
defendants dated 18.10.2016. Exs.P5 and 6 are the postal
receipts. Ex.P7 is the legal notice issued to them to
execute the sale deed. Ex.P8 and P9, the postal
acknowledgements. These documents are not disputed by
the defendants.
37. On scrupulous reading of the evidence placed
on record by the plaintiffs and defendants as stated supra,
defendant nos. 1 and 2 have not obtained the permission
from the Court to sell the schedule properties owned by
the minor i.e. defendant no.3. It is on record that,
defendants made an attempt to get the permission from
the Civil Court. To prove the same, plaintiff has produced
Ex.P10, certified copy of the petition filed under Sections 8
- 23 -
NC: 2023:KHC-D:14455
C/W RFA.CROB No. 100036 of 2022
and 9 of the Guardians and Wards Act seeking permission
to sell the properties of minor.
38. In this petition, it was recited that, Smt.Shobha
the mother of defendant No.3 was representing her minor
daughter Kumari Divya has filed the petition seeking
permission to sell the minor's property. They have the
financial difficulty. Therefore, they want to sell the
property of the minor. The allegation made in the plaint
averments do establish that, defendant no.2 sought
permission of the Court to sell the schedule property but,
till date, no permission was obtained by her.
39. Ex.P11 is the certified copy of Order Sheet
maintained by in the Guardian and Wards Court in G & WC
No.18/2007 on the file of Prl.Civil Judge (Sr.Dvn.),
Dharwad. It reveals that, said G & WC petition came to be
dismissed for default by the Court as per the orders dated
08.07.2010. That means even after dismissal of the said
petition, no steps have been taken by defendant nos. 1
and 2 to get it restored.
- 24 -
NC: 2023:KHC-D:14455
C/W RFA.CROB No. 100036 of 2022
40. It is argued by the counsel for defendants that,
as there was no intention to sell the schedule property
therefore, the said petition was not prosecuted even after
its dismissal. For this, there is no answer given by the
plaintiff.
41. The defendants were examined as DWs. 1 and
2. They have reiterated the contentions in the written
statement. It is their specific contention that, there was no
occasion for the defendants to sell the schedule property
and no such agreement of sale as per Ex.P3 was executed
as alleged by the plaintiff. It was blank stamp paper and
on that document they borrowed loan of Rs.50,000/- from
the plaintiff. To that effect, they have executed the said
documents as security deed.
42. DW.2 has been cross-examined by the plaintiff
at length. He identifies the signature of defendant no.2 on
the said document. DW.2 is none else than defendant
no.3-Divya Channabasappa Pujar in the suit. After
attaining the majority, she entered the witness box and
stated that, the properties are the joint family properties
- 25 -
NC: 2023:KHC-D:14455
C/W RFA.CROB No. 100036 of 2022
and they have no intention to sell the schedule properties.
According to her evidence, whatever the transaction
entered in between the plaintiff and defendants nos. 1 and
2 is not an agreement of sale but, it is just a security deed
for having obtained loan. She has been cross-examined by
the counsel for the plaintiff. She has pleaded ignorance
regarding Ex.D1 mutation entry which is standing in the
name of family.
43. In the case on hand, when the plaintiff seeks
relief of specific performance, title of the defendants who
alleged to have executed agreement of sale have to be
established. It was minor's property to some extent.
Though permission was sought by way of petition, it was
dismissed for default. No further steps were taken to get it
restored. Defendant no.3 on attaining majority, has filed
her pleadings and stated in her evidence that, she has no
intention to sell the family properties. It is for the plaintiff
to prove that, he is entitled for such relief. Thus, as
matter of right, plaintiff is not entitled for such
discretionary relief.
- 26 -
NC: 2023:KHC-D:14455
C/W RFA.CROB No. 100036 of 2022
44. The alleged agreement of sale deed is dated
10.4.2007. But, the suit was filed in the year 2017 i.e.
after lapse of more than 10 years. No permission was
obtained from the Court to sell the minor's property. At
the time of agreement of sale, no possession of the
scheduled property was handed over to the plaintiff
towards part performance of the contract.
With regard to financial capacity of plaintiff:
45. As per the evidence of plaintiff, he was engaged
in Flour Mill business and earning Rs.400 to 500 per day.
He used to maintain his family comprising of his wife and
two children. He has to take care of educational expenses
of his children. For the first time before the Court, he has
stated that, he has sold his own land situated at Noolvi
village for a consideration of Rs.5,00,000/-. He has
deposited his share in the Bank. The said amount was
withdrawn by him to meet the financial expenses as well
as education expenses of his children i.e. whatever
- 27 -
NC: 2023:KHC-D:14455
C/W RFA.CROB No. 100036 of 2022
received by sale of his own property was utilized by him
for his family necessity.
46. He says that, he has paid Rs.8 lakhs to the
plaintiff. In view of the evidence of plaintiff, whether he
had any financial capacity to pay Rs.8,00,000/- to the
defendants, except his self-serving evidence, coupled with
evidence of PWs.2 and 3, there is no evidence. From
where he collected the said Rs.8,00,000/- to pay the same
to the defendants is not explained. When he was under
obligation to maintain his family by his meager business
income and also meet the educational expenses, how he
collected the said Rs.8,00,000/- and paid is a mystery. So
also, as per his evidence, he has sold his family property
for Rs.5,00,000/- only. The said sale proceeding was
divided amongst his brothers. What was his share and how
much he contributed and from where he pulled an amount
to the extent of Rs.8,00,000/- is not explained by him. In
the absence of his proof of financial capacity to pay the
said amount to defendant Nos.1 and 2, his pleadings and
evidence cannot be accepted. When it is a specific stand of
- 28 -
NC: 2023:KHC-D:14455
C/W RFA.CROB No. 100036 of 2022
defendants that they executed the document as security
deed for having borrowed loan of Rs.50,000/- from the
plaintiff, is more probable than the case of the plaintiff.
47. The defendants have filed cross-objection
denying receipt of Rs.8 lakh. They are opposing findings of
the learned trial Court on the issue of receipt of 8 lakh. In
view of evidence placed on record by both the side, it can
be stated that receipt of advance sale consideration as per
Ex.P3 is not duly proved in accordance with law.
48. In the absence of such evidence on record, as
rightly contended in the written statement and cross-
objections to this appeal, the version of the defendants is
to be accepted by holding that, they must have executed
the so called document alleged by the plaintiff not as
`agreement of sale' but in fact it is a `Security deed'.
49. Now the question comes that, by utilizing the
said document, whether plaintiffs are really entitled for
equitable, discretionary relief under the Specific Relief Act.
- 29 -
NC: 2023:KHC-D:14455
C/W RFA.CROB No. 100036 of 2022
In the background of discussion made above, as it is held
that, it is a security document executed by the
defendants, the question of considering the grant or
refusal of the relief of specific performance do not arise at
all. However, the law on the subject is very much made
clear in the following judgments.
50. In the judgment of Hon'ble Supreme Court in
Zarina Siddiqui vs. A.Ramalingam alias R. Amarnathan
(2015) 1 SCC 705 it is held as under:
"It is well settled that remedy for specific performance is an equitable remedy. The Court while granting decree of specific performance exercises its discretionary jurisdiction. Section 20 of the Specific Relief Act specifically provides that the Court's discretion to grant decree of specific performance is discretionary but not arbitrary. Discretion must be exercised in accordance with sound and reasonable judicial principles."
51. Thus, on reading the principle laid down in the
said judgment of the Apex Court, it is clear that to grant
decree of specific performance is discretionary but, not
arbitrary and the discretion must be exercised in
- 30 -
NC: 2023:KHC-D:14455
C/W RFA.CROB No. 100036 of 2022
accordance with sound and reasonable judicial principles.
Thus, keeping in mind the conduct of the parties, exercise
of equitable discretion has to be exercised by the trial
Court. There is execution of document in the year 2007.
The suit was filed in the year 2017. But, the said issue is
not proved by the plaintiffs. Defendants have executed the
security document for having borrowed loan of
Rs.50,000/-only. They contend that, by practicing fraud on
the defendants, the plaintiff had obtained their signature
and styled it as "agreement of sale" though it was a
security deed. It is their contention that, they have put
their signature towards the loan which they borrowed from
the plaintiff. To say that, plaintiff really advanced Rs.8
lakhs, no document is produced.
52. More so, defendant no.2 has come before the
Court contending that there was no intention to sell the
suit schedule property. Unless all the family members
being co-parceners give consent for selling the ancestral
property, defendant Nos.1 and 2 alone cannot take a
decision to sell the properties. Therefore, in view of these
- 31 -
NC: 2023:KHC-D:14455
C/W RFA.CROB No. 100036 of 2022
factual features, there was no authorization given to
defendant nos. 1 and 2 to sell the schedule properties.
53. The Hon'ble Apex Court in catena of judgments,
have held with regard to grant of relief of specific
Performance of the contract as it is a discretionary relief to
be granted by the Court.
54. Way back in 1973 in M.L.Devendar Singh and
Others vs. Syed Khaja (1973 (2) SCC 515), the Hon'ble
Apex Court while analyzing the provisions contained in
Sections 10, 14, 22 and 23 of the Specific Relief Act, 1963
as well as corresponding provisions viz., Sections 12, 20,
21 and 22 of the specific Relief Act, 1877, has held that,
Courts are not bound to grant specific performance merely
because it is lawful to do unmindful of equities to be
balanced and despite serious inequities that may
necessarily result by granting the same. That means
discretionary relief granted by the Court in a matter where
the plaintiffs are entitled for the said relief.
55. Further, in (2010) SC 717 in the case of
Laxman Tatyaba Kankate and another vs. Taramati
- 32 -
NC: 2023:KHC-D:14455
C/W RFA.CROB No. 100036 of 2022
Harischandra Dhatrak, the Hon'ble Apex Court held that
the conduct of the parties, reiterated, plays an important
role. In the absence of specific evidence, it is held that,
trial Court has to draw adverse inference. If the aforesaid
principles are applied to the facts of the present case, in
the absence of specific evidence with regard to financial
capacity, the argument of plaintiffs cannot be accepted.
56. Under the Indian law, when a party complains
of the breach of a contract, it may typically seek recourse
to two distinct sets of remedies. Firstly, an aggrieved party
may claim damages for, amongst other things, placing
itself pecuniarily in the same position as if the alleged
breach never took place and the contract subsisted.
Secondly, the aggrieved party may claim specific
performance or seek injunctive relief to prevent the breach
of the contract. The remedy of damages is covered under
the Contract Act, 1872 while reliefs such as specific
performance and injunctions are governed by the Specific
Relief Act, 1963. Specific performance constitutes an
- 33 -
NC: 2023:KHC-D:14455
C/W RFA.CROB No. 100036 of 2022
equitable remedy granted by a court to uphold the
contractual commitments among the parties.
57. Learned trial Judge, after evaluation of the
evidence adduced by the plaintiff and defendants has
come to the conclusion that:
"....the contract being the integrated one, the conditions mentioned therein as regards obtaining the necessary permission from the civil court relating to minor's share was an essential term for execution of the contract and since such permission had not been granted, the entire contract failed and in view of not obtaining necessary certificate from competent court under Section 8 of Hindu Minority and Guardianship Act, 1956 for the purpose of selling the land on behalf of minor /defendant No.3, the entire contract is unenforceable against the defendants. However, considering that the defendant no.3 was minor at the time of execution of the agreement of sale and in view of unenforceable contract, though due execution of the agreement is proved, it will meet the ends of justice if a decree for refund of earnest money so paid by them is passed."
58. The defendants have filed their counter claim by
challenging the finding on the refund of earnest money. It
- 34 -
NC: 2023:KHC-D:14455
C/W RFA.CROB No. 100036 of 2022
is their contention that, they have received Rs.50,000/- as
loan. They have repaid it. To say that they have repaid
Rs.50,000/-, except the self-serving evidence of DWs.1
and 2, no evidence is placed on record. As pleaded and
spoken by defendants, they have borrowed Rs.50,000/-
and by way of security, have executed the said document
which was misused by the plaintiffs styling it as agreement
of sale. Thus, they admit about receipt of Rs.50,000/- but,
no evidence is placed on record to show about its
repayment. Thus at the most, plaintiffs are entitled for the
said Rs.50,000/- together with interest at 6% p.a. from
the date of execution of Ex.P1 till its realization from the
defendants.
59. If all the above factual features are put
together, it can be stated that trial Court has committed
an error in granting relief for refund of Rs.8,00,000/-. It
ought to have ordered to refund Rs.50,000/-with interest.
60. To this extent, appeal filed by the appellant
succeeds in part and cross objections so filed by
defendants deserves to be allowed and order for refund of
- 35 -
NC: 2023:KHC-D:14455
C/W RFA.CROB No. 100036 of 2022
Rs.8,00,000/- ordered by the trial Court is liable to be set
aside. Accordingly, the point for consideration are partly
answered in the affirmative. Resultantly, I pass the
following:
ORDER
(i) RFA No.100516/2018 is dismissed.
(ii) RFA.CROB 100036/2022 is allowed in-part.
(iii) Judgment and Decree passed in OS No.60/2017 by the III Addl. Senior Civil Judge and JMFC, Hubballi, is hereby set aside in part. Defendants are hereby directed to pay Rs.50,000/- to plaintiffs with interest at the rate of 6% p.a. from the date of Ex.P1 till its realization within one month from the date of decree.
(iv) In the facts and circumstances, no order as to costs.
(v) Send back the trial Court records along with a copy of this order.
Sd/-
JUDGE
- 36 -
NC: 2023:KHC-D:14455
C/W RFA.CROB No. 100036 of 2022
RDHJ:
15.12.2023.
ORDER ON 'BEING SPOKEN TO'
Learned counsel for cross objector submits that this
Court has delivered the judgment on 08.12.2023 in RFA
No.100516/2018 C/w. RFA Crob No.100036/2022. He
brought to the notice of this Court that, a mistake has
crept in by wrongly typing 'RFA No.100124/2015' in the
first page of the judgment, instead of 'RFA
No.100516/2018'.
The said mistake must have been crept in because of
oversight. Therefore, Registry is directed to remove the
said RFA No.100124/2015 appearing in the first page of
judgment and insert 'RFA No.100516/2018' and issue
corrected copy of the same to the parties who have
applied for the certified copy.
If the certified copies are issued, the concerned
parties are requested to get it corrected from the Registry.
Sd/-
JUDGE SMM
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!