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

Ms. Jaya Mathai vs M.S. Husklite Panels Pvt Ltd
2024 Latest Caselaw 25415 Kant

Citation : 2024 Latest Caselaw 25415 Kant
Judgement Date : 25 October, 2024

Karnataka High Court

Ms. Jaya Mathai vs M.S. Husklite Panels Pvt Ltd on 25 October, 2024

     IN THE HIGH COURT OF KARNATAKA AT BENGALURU

       DATED THIS THE 25TH DAY OF OCTOBER, 2024

                         BEFORE
         THE HON'BLE MR. JUSTICE E.S.INDIRESH
        REGULAR SECOND APPEAL NO.2323 OF 2018
                          C/W
        REGULAR SECOND APPEAL NO.2324 OF 2018


IN RSA NO.2323 OF 2018

BETWEEN:

1.    MS. JAYA MATHAI
      D/O LATE DR. MARY VARGHEESE.
      AGED ABOUT 53 YEARS.

2.    MS. VALSA VARGHEESE CHACO,
      D/O LATE DR. MARY VARGHEESE,
      AGED ABOUT 54 YEARS,

      BOTH ARE RESIDENTS OF,
      NO.C13/5A, DLF QUTAB,
      ENCLAVE PHASE I,
      GURGAON 122 002,
      HARYANA.

                                         ...APPELLANTS
(BY SRI. JOSHUA SAMUEL, ADVOCATE)

AND:

M.S. HUSKLITE PANELS PVT. LTD
NO.10-G, 4TH MAIN
2ND CROSS, KALYAN NAGAR
BENGALURU-560 043,
REPRESENTED BY ITS
                                2



MANAGING DIRECTOR
MR. K.T.MATHEW
S/O LATE K.M.THOMAS
NOW REPRESENTED BY
MR. M. KRISHNA MURTHY
S/O MUNISWAMY.
                                          ...RESPONDENT
(BY SRI. MANU K., ADVOCATE)

      THIS REGULAR SECOND APPEAL IS FILED UNDER SECTION
100 OF CODE OF CIVIL PROCEDURE, AGAINST THE JUDGMENT
AND DECREE DATED 18TH AUGUST, 2018 PASSED IN R.A.
NO.110 OF 2017 ON THE FILE OF VIII ADDITIONAL   DISTRICT
AND    SESSIONS   JUDGE,   BENGALURU   RURAL    DISTRICT,
BENGALURU. ALLOWING THE APPEAL AND SETTING ASIDE THE
JUDGMENT AND DECREE DATED 28TH MARCH, 2017 PASSED IN
O.S.NO.1255 OF 2006 ON THE FILE OF THE PRINCIPAL SENIOR
CIVIL JUDGE AND BENGALURU RURAL DISTRICT, BENGALURU.

IN RSA NO.2324 OF 2018

BETWEEN:

1.    MS. JAYA MATHAI
      D/O LATE DR. MARY VARGHEESE.
      AGED ABOUT 53 YEARS.

2.    MS. VALSA VARGHEESE CHACO,
      D/O LATE DR. MARY VARGHEESE,
      AGED ABOUT 54 YEARS,

      BOTH ARE RESIDENTS OF,
      NO.C13/5A, DLF QUTAB,
      ENCLAVE PHASE I,
      GURGAON - 122 002,
      HARYANA.
                               3



                                               ...APPELLANTS
(BY SRI. JOSHUA SAMUEL, ADVOCATE FOR
SRI. MARUTHI S.H., ADVOCATE)

AND:

M.S. HUSKLITE PANELS PVT. LTD
NO.10-G, 4TH MAIN
2ND CROSS, KALYAN NAGAR
BENGALURU-560 043,
REPRESENTED BY ITS
MANAGING DIRECTOR
MR. K.T.MATHEW
S/O LATE K.M.THOMAS
NOW REPRESENTED BY
MR. M. KRISHNA MURTHY
S/O MUNISWAMY.
                                               ...RESPONDENT
(BY SRI. MANU K., ADVOCATE)

       THIS REGULAR SECOND APPEAL IS FILED UNDER SECTION
100 OF CODE OF CIVIL PROCEDURE, AGAINST THE JUDGMENT
AND DECREE DATED 18TH AUGUST, 2018 PASSED IN R.A.
NO.120 OF 2017 ON THE FILE OF VIII ADDITIONAL      DISTRICT
AND     SESSIONS    JUDGE,   BENGALURU    RURAL    DISTRICT,
BENGALURU. ALLOWING THE APPEAL AND SETTING ASIDE THE
JUDGMENT AND DECREE DATED 28TH MARCH, 2017 PASSED IN
O.S.NO.1255 OF 2006 ON THE FILE OF THE PRINCIPAL SENIOR
CIVIL JUDGE AND BENGALURU RURAL DISTRICT, BENGALURU.

       THESE   REGULAR    SECOND    APPEALS    HAVING   BEEN
RESERVED FOR ORDERS, COMING ON FOR PRONOUNCEMENT
THIS DAY,    E.S. INDIRESH J., DELIVERED THE FOLLOWING:


CORAM:      HON'BLE MR. JUSTICE E.S.INDIRESH
                                   4




                        CAV JUDGMENT

These Regular Second Appeals are filed by the

defendants challenging the judgment and decree dated

18.08.2018 passed in RA.No.110 of 2017 connected with RA

No.120 of 2017 on the file of the VIII Additional District and

Sessions Judge, Bengaluru Rural District, Bengaluru,

allowing the appeal in RA NO.110 of 2017 and dismissing

the appeal in RA No.120 of 2017, by setting aside the

judgment and decree dated 28.03.2017 in OS No.1255 of

2006 on the file of the Principal Senior Civil Judge,

Bangalore Rural District, Bengaluru, dismissing the suit of

the plaintiff and decreeing the counter claim filed by the

defendants in part.

2. For the sake of convenience, the parties in these

appeals shall be referred to in terms of their status and

ranking before the trial Court.

3. The plaint averments are that, parents of the

defendants, namely, Dr.(Mrs) Mary Varghese and Mr.Ninan

Varghese, are the owners of the suit schedule property

bearing Sy No.23/3, measuring to an extent of 01 acre, 30

guntas and 16 guntas of kharab land situate at

Nimakaipura, Bidarahalli, Hoskote Taluk (hereinafter

referred to as Schedule Land). It is stated in the plaint that,

parents of the defendants entered into a Agreement of Sale

dated 08.09.1985 with the plaintiff, offered to sell the suit

schedule land for total sale consideration of Rs.1,50,000/-

and as on the date of Agreement of Sale, plaintiff has paid

Rs.5,000/- as advance sale consideration. It is also stated in

the Agreement of Sale that, the execution of the registered

Sale Deed would not be later than two months from the

date of grant of permission by the Government as per the

provisions of the Urban Land (Ceiling And Regulations) Act,

1976 (hereinafter referred to as Act). It is further averred in

the plaint that, the suit schedule land has been converted

for industrial purpose, so as to enable the plaintiff, to run

their Industry. It is also averred in the plaint that, the

exemption from the Government of Karnataka was obtained

for the purpose of utilization of the schedule land for the

industrial purpose on 23.12.1985, at the instance of

plaintiff.

4. It is further pleaded in the plaint that,

subsequently, the plaintiff and mother of the defendants-

Dr.(Mrs)Mary Varghese had entered into a registered Lease

Deed on 31.03.1986 for a period of ten years with a

condition that, the plaintiff is entitled for further renewal of

lease period on the same terms and conditions. It is further

pleaded in the plaint that, on 28.06.1986, another

agreement was entered into between the mother of the

defendants with the plaintiff, whereby, mother of the

defendants-Dr.(Mrs)Mary Varghese acknowledged the

receipt of entire sale consideration of Rs.1,50,000/- and

agreed to convey the schedule land in favour of the plaintiff

and also mentioned that, the plaintiff is in possession of the

suit schedule land. It is stated in the plaint that, parents of

the defendants had applied to the Department of Housing

and Urban Development, Government of Karnataka, seeking

permission to exempt the land from the provisions of the

Act, and also for permission to sell the Schedule land. It is

also stated that, the plaintiff has commenced a small scale

industries in the suit schedule land as per the certificate of

grant dated 10.03.1989 issued by the Director of Industries,

Government of Karnataka, so also, the plaintiff has obtained

permission from the Department of Factories and Boilers,

Government of Karnataka on 01.07.1987. It is also stated in

the plaint that, mother of the defendant-Dr.(Mrs). Mary

Varghese was unable to secure permission under the Act

from the competent authorities to sell the suit schedule land

in favour of the plaintiff and as such, the plaintiff addressed

letter dated 30.11.1996 to the mother of the defendants,

calling upon her to renew the lease for further period of ten

years and also to take steps to secure the registered Sale

Deed for sale consideration of Rs.2,25,000/- after adjusting

the amount already paid. It is further stated that, mother of

the defendants has sent an evasive reply to the letter

addressed by the plaintiff about lease deed and as such, the

plaintiff has addressed one more letter dated 29.06.1999 to

mother of the defendants calling upon her to execute the

registered Sale Deed in favour of plaintiff. It is pleaded in

the plaint that, mother of the defendants sought for some

time to execute the registered Sale Deed and as such, the

plaintiff addressed another letter dated 09.08.2001 seeking

registration of the Sale Deed at the earliest. It is the case of

the plaintiff that, mother of the defendants has never

refused to execute the registered Sale Deed in favour of the

plaintiff, however, during the course of resolution of legal

impediment in completing the transaction, mother of the

defendants died during the year 2003 and as such, the

defendants kept on postponing the registration of the Sale

Deed for the reasons known to them, however, the plaintiff

had received letter dated 23.03.2006 addressed by the

defendant No.1 calling upon the plaintiff to handover the

vacant possession of the suit schedule land on or before

01.04.2006. The defendants, also issued legal notice dated

03.04.2006 calling upon the plaintiff to vacate the suit

schedule land, however, noting is stated in the said letters

about the sale consideration said to have been received by

mother of the defendants. It is also stated in the plaint that,

the plaintiff has paid the entire sale consideration of

Rs.1,50,000/- as agreed upon in terms of the Agreement of

Sale and thereafter, at the instance of mother of the

defendants, the plaintiff agreed to pay a further sum of

Rs.75,000/-, which is the only sum which remains unpaid. It

is further stated that, the plaintiff was always ready and

willing to pay balance consideration of Rs.75,000/- to the

defendants and to have the sale deed registered in his

favour and further, plaintiff having came to know about

evasive replies issued by mother of the defendants and her

legal representatives, i.e defendants herein and as such,

plaintiff has filed suit in OS No.1255 of 2006 before the Trial

Court seeking relief of specific performance of Agreement of

Sale dated 08.09.1985 and 28.06.1986 and consequential

reliefs.

5. After service of summons, defendants entered

appearance and filed written statement denying the

averments made in the plaint. Defendants admitted the

execution of Agreement of Sale dated 08.09.1985 between

their parents with the plaintiff to sell the suit schedule land,

however, contended that, the agreement was rendered void

by frustration of agreement as the parties were unable to

secure exemption from the competent authorities as per the

provisions under the Act. It is the specific case of the

defendants that the Agreement of Sale has been frustrated

and accordingly, same has been cancelled impliedly. The

defendants have also raised plea that the suit is barred by

limitation and denied the averments made in the plaint that

mother of the defendants has made an offer to sell the suit

schedule land in favour of the plaintiff. It is further

contended in the written statement that, the plaintiff was

interested to be a lessee, as per the deed of lease and the

plaintiff does not mention about the sale to be made in

respect of the suit schedule land. It is further stated that the

claim of the plaintiff for specific performance of contract of

agreement is barred by law of limitation as the same is

lapsed long ago. It is further pleaded in the written

statement that lease deed dated 31.03.1986 has been

expired by efflux of time and thereafter, there was no

renewal of lease period and as such, lease of the Schedule

land has been determined by issuance of notice of

termination of Lease Deed on behalf of the defendants,

which duly served on the plaintiff. Therefore, the defendants

sought for damages at the rate of Rs.1,00,000/- per month

with effect from 01.05.2006 by way of counter claim seeking

direction to the plaintiff to quit and vacate the suit schedule

land and further handover, the possession of the suit

schedule land to the defendants and accordingly, sought for

dismissal of the suit and to allow the counter claim filed by

the defendants.

6. In response to the counter claim made by the

defendants, the plaintiff filed reply to the counter claim

denying the averments made in the counter claim and

sought for rejection of the counter claim made by the

defendants.

7. On the basis of the rival pleadings, the trial Court

has formulated the issues and additional issues for its

consideration.

8. In order to establish their case, plaintiff has

examined two witnesses as PW1 and PW2 and got marked

65 documents as Exs.P1 to P65. On the other hand,

defendant No.1 was examined as DW1 and got marked 21

documents as Exs.D1 to D21.

9. The trial Court, after considering the material on

record, by its judgment and decree dated 28.03.2017

dismissed the suit of the plaintiff and decreed the counter

claim filed by the defendants in part and being aggrieved by

the same, the plaintiff has preferred Regular Appeal in RA

No.110 of 2017 and defendants have preferred RA No.120

of 2017 on the file of First Appellate Court. The aforesaid

appeals were resisted by the respective parties therein. The

First Appellate Court, after re-appreciating the facts on

record, by its judgment and decree dated 18.08.2018

allowed RA No.110 of 2017 filed by the plaintiff and

dismissed RA No.120 of 2017 filed by the defendants and as

such, set aside the judgment and decree dated 28.03.2017

passed by the trial Court in OS No.1255 of 2006.

10. Being aggrieved by the judgment and decree passed

by the First Appellate Court, in the above appeals

defendants/appellants preferred RSA No.2323 of 2018

against the judgment and decree in RA No.110 of 2017 and

RSA No.2324 of 2018 against the RA No.120 of 2017 under

Section 100 of CPC.

11. This court vide order dated 12.12.2018

formulated the following substantial question of law.

1.Whether possession delivered under Registered Lease Deed can be considered as possession under Section 53(A) of the Transfer of Property Act ?

2. Whether letters sent under certificate of posting by the purchasers under the Agreement of Sale would extend the period of limitation ?

12. I have heard Sri Joshua Samuel, learned counsel

for the appellants/defendants and Sri Manu K., learned

counsel appearing for the respondent/plaintiff.

13. Sri Joshua Samuel, learned counsel for the

appellants submits that, the Trial Court after considering the

material on record rightly dismissed the suit of the plaintiff,

however, the First Appellate Court without considering the

settled principle of law with regard to possession,

frustration, limitation and granting of relief of specific

performance of contract, has passed the impugned

judgment and decree, which on the face of it, is contrary to

law and therefore, sought for interference of this Court. It is

further submitted by the learned counsel for the appellants

that, the entire case of the plaintiff is based on the

Agreement of Sale entered into between the parteis in

respect of the suit schedule land for a consideration of

Rs.2,25,000/- as alleged in Ex.P3 and the said document

has been disputed by the defendants, however, the First

Appellate Court erroneously granted relief of specific

performance, based on the said oral agreement, holding

that the total consideration is Rs.2,25,000/- and the said

finding is contrary to the terms and conditions in the original

Agreement of Sale dated 08.09.1995 (Ex.P1) and the

Agreement of Sale dated 28.06.1986 (Ex.P3) which did not

admittedly mention the consideration of Rs.2,25,000/- and

therefore, it is argued that, the finding recorded by the First

Appellate Court requires to be interfered with in this appeal.

14. Learned counsel for the appellants further

contended that, the First Appellate Court committed an error

in accepting the Agreement of Sale dated 08.09.1985,

recording the finding that, the said agreement is not barred

by time and the said finding is, without re-appreciating the

reasons recorded by the Trial Court with regard to Issue

No.7. He further submitted that, the plaintiff had noticed the

refusal of performance of the agreement through the letters

addressed by mother of the defendants produced at Exs.D3,

D5 to D7, despite the said aspect of the matter, interfering

with the well reasoned judgment of the Trial Court is

opposed to the settled principle of law which requires to be

set aside in this appeal. In this regard, he refers to the

judgment of the Hon'ble Supreme Court in the case of

K.S.Vidyananam and others vs. Vairavan reported in

AIR 1997 SC 1751 and in the case of Inderkumar Johar

vs. Kailash Devi reported in AIR 1999 P and H 65 of the

High Court of Pujab and Haryana

15. Learned counsel for the appellants further

contended that, Agreement of Sale dated 28.06.1986

(Ex.P3) cannot be construed as Agreement of Sale that too

for a meager consideration of Rs.1,50,000/- and further as

there was no permission was granted by the competent

authority to sell the suit schedule land, which is a condition

precedent to execute the registered Sale Deed in favour of

the plaintiff, under such circumstances, the First Appellate

Court has committed an error in interfering with the

judgment of the Trial Court and same has to be set right in

these appeals.

16. Nextly, it is contended by the learned counsel for

the appellants that, the First Appellate Court has committed

an error in arriving at a conclusion that, the Agreement of

Sale at Ex.P1 is subsisting irrespective of the fact that, the

execution of Agreement of Sale as per Ex.P1 is subject to

confirmation of permission to be granted by the Government

under the provisions of the Act and the said aspect has been

over looked by the First Appellate Court, though the

condition stated in the Agreement of Sale at Ex.P1 is

frustrated on account of not obtaining permission to sell the

suit schedule land under the Act and as such, the learned

counsel for the appellants contended that, the First

Appellate Court has committed an error in not considering

Section 56 of the Indian Contract Act as the Agreement of

Sale at Ex.P1 itself is void and therefore, it is contended by

the learned counsel for the appellants that the finding

recorded by the First Appellate Court requires to be set

aside in this appeal.

17. Further, learned counsel for the appellants

contended that, the Lease Deed dated 31.03.1986 (Ex.P2)

has been executed by the parties as the Agreement of Sale

dated 08.09.1985 (Ex.P1) became void on account of not

obtaining the requisite permission from the Government to

the sell the suit schedule land and therefore, the recitals in

the Lease Deed dated 31.03.1986 makes it clear that the

parties have entered into a Lease Deed, which concludes

that the Agreement of Sale dated 08.09.1985 has been

cancelled impliedly and the said aspect has not been

properly re-appreciated by the First Appellate Court and as

such, the impugned judgment and decree passed by the

First Appellate Court is contrary to law and accordingly, he

sought for interference of this Court. In order to buttress his

arguments, he relied upon the judgment of the Hon'ble

Supreme Court in the case of Usha Devi and Others vs.

Ram Kumar Singh and Others reported in 2024 SCC

Online SC 1915 and in the case of Katta Sujatha Reddy

and another vs. Siddamsetty Infra Projects Pvt Ltd.,

and others reported in (2023) 1 SCC 355.

18. Per Contra, Sri Manu.K., learned counsel

appearing for the respondent sought to justify the impugned

judgment and decree passed by the First Appellate Court

and submitted that, the arguments advanced by the learned

counsel appearing for the appellants that, the Agreement of

Sale stood cancelled on account of frustration is incorrect

and as such, he argued that the true intention of the parties

to execute the Lease Deed was never to create landlord-

tenant relationship and on the other hand, the Lease Deed

was executed by the parties to enable the respondent to

secure license/permission from the competent authority to

commence the factory at the suit schedule land and during

the said period of lease, the appellants have to secure

permission from the Government to sell the suit schedule

land in respect of the respondent/plaintiff and as such, he

contended that the entire sale consideration of

Rs.1,50,000/- being three times of the prevailing market

value of the suit schedule land, as compared to guidance

value at the relevant point of time, being paid to the parents

of the defendants and therefore, learned counsel appearing

for the respondent refutes the contentions raised by the

learned counsel for the appellants. He further argued that,

the intention of the parties to execute the Lease Deed is to

avoid any separate Rent Deed in respect of the schedule

property till the permission to be accorded by the

Government to sell the suit schedule land in favour of the

plaintiff. It is further contended by the learned counsel

appearing for the respondent by relying on the recitals in

the Lease Deed that there has been no clause for escalation

of rent for a period of ten years and same would

demonstrates the intention of the parties that, the

defendants have to execute the registered Sale Deed in

favour of the plaintiff. Emphasising on these aspects,

learned counsel appearing for the respondent submitted

that, nothing is stated in the Lease Deed about the

cancellation of the Agreement of Sale dated 08.09.1985 as

entire sale consideration of Rs.1,50,000/- was paid by the

plaintiff to the parents of the defendants and therefore, it is

contended that, the First Appellate Court after re-

appreciating the material on record, in the right perspective,

passed impugned judgment and decree which requires to be

confirmed by this Court.

19. Nextly, learned counsel appearing for the

respondent invited the attention of the Court to the

Agreement of Sale dated 28.06.1986 (Ex.P3) and contended

that, the said Agreement of Sale crystallizes two aspects of

which, firstly that the parties at all times intended to

establish a relationship as vendor and purchaser and

secondly, the Lease Deed merely a formality since no

separate rent agreement was required to be prepared and

paid by the plaintiff to the defendants for over a period of

twenty years subject to the condition that, defendants are

required to secure the permission from the Government and

that apart, learned counsel appearing for the respondent

further contended that, possession of the schedule land was

given even prior to the execution of the Agreement of Sale

at Ex.P1 and the said aspect would makes it clear that the

intention of the parties is to conclude the registration of the

Sale Deed in favour of plaintiff and the said aspect has been

properly re-appreciated by the First Appellate Court and

therefore, he contended that, the impugned judgment and

decree passed by the First Appellate Court requires to be

affirmed.

20. Nextly, learned counsel appearing for the

respondent contended that the Agreement of Sale dated

08.09.1985 (Ex.P1) neither stood frustrated nor cancelled

by the parties and on the other hand, the plaintiff has

proved the execution of Agreement of Sale dated

28.06.1986 (Ex.P3) and as the defendants have not

discharged their burden to disprove the existence and

execution of the Agreement of Sale dated 28.06.1986, the

suit is liable to be decreed as prayed by the plaintiff.

21. Insofar as the arguments advanced by the learned

counsel appearing for the appellants, regarding limitation is

concerned, it is pleaded by the learned counsel appearing

for the respondent that, the suit filed by the plaintiff is not

barred by limitation, as no cogent material has been

produced by the defendants to establish that, the

Agreement of Sale is not in existence and therefore, as per

Article 56 of the Limitation Act, limitation for filing suit

seeking specific performance is three years from the date on

which, the performance of the agreement is denied by either

of the parties and in this regard, learned counsel appearing

for the respondent places reliance on the judgment of the

Hon'ble Supreme Court in the case of Ahmmadsahab

Abdul Mulla (deceased by Lrs.) vs. Bibijan and others

reported in AIR 2009 SC 2193 and in the case of

Ferrodous Estates (Pvt) Ltd., vs. P.Gopirathnam

(dead) and others reported in AIR 2020 SC 5041 and

submitted that, the First Appellate Court after re-

appreciating the material on record, rightly interfered with

the judgment and decree of the Trial Court and therefore,

the impugned judgment and decree of the First Appellate

Court is to be confirmed.

22. Having heard the learned counsel appearing for

the parties, I have carefully examined the finding recorded

by both the courts below and perused the records. It is to

be noted that, the defendants have not disputed the

execution of Agreement of Sale dated 08.09.1985 (Ex.P1)

by the parents of the defendants in favour of the plaintiff to

sell the suit schedule land for total consideration of sum of

Rs.1,50,000/- and thereby, the plaintiff has paid Rs.5,000/-

as advance to the vendors in respect of the suit schedule

land as per paragraph 3 of the written statement. Clause 3

of the Agreement of Sale dated 08.09.1985 reads as under:

"3. The balance of the sale price, namely, Rs.1,45,000/- (Rupees One lakhs and Forty Five Thousand only) shall be paid by the purchasers to the vendors at the time of registration of the Deed, which shall not be later than two months of grant of exemption by the Government under the Urban Land (Ceiling and Regulation) Act, 1976."

(emphasis supplied)

23. Clause 7 of the Agreement of Sale dated

08.09.1985 reads as under:

7.The Vendors shall file a Notice under Section 26 of the Urban Land (Ceiling and Regulation) Act, 1976 of their intention to sell the Schedule Property and shall also obtain a Clearance Certificate under Section 230-

A(1) of Income Tax Act, 1961 to facilitate the registration of the Deed of Sale.

(emphasis supplied)

24. It is also not in dispute that, on clear

understanding between the parties, the plaintiff was put

into possession by the parents of the defendants as their

intention was to sell the schedule land in favour of the

plaintiff. The dispute arises between the parties as the

defendants contended that, the Agreement of Sale dated

08.09.1985 rendered void by frustration as the parties were

unable to secure the permission from the Government

under the Act. In this regard, Section 56 of the Indian

Contract Act was pressed into service by the learned

counsel for the appellants that, the Agreement of Sale has

been frustrated on account of not securing permission and

the agreement is cancelled as the parties chose to enter

into a Lease Deed in respect of the suit schedule property.

It is also the core argument advanced by the learned

counsel appearing for the appellants that the suit is barred

by limitation as the plaintiff ought to have filed suit within

three years from the date of refusal of the agreement by

the defendants as the agreement dated 08.09.1985 lapsed

very long ago. In this regard, in view of the provisions

contained under Article 56 of the Limitation Act. It is

relevant to cite the observation made by Hon'ble Supreme

Court in the case of Ahmmadsahab Abdul Mulla (supra),

wherein Paragraph 7 reads as under:

"7.The inevitable conclusion is that the expression 'date fixed for the performance' is crystallized notion. This is clear from the fact that the second part "time from which period begins to run" refers to a case where no such date is fixed. To put it differently, when date is fixed it means that there is a definite date fixed for doing a particular act. Even in the second part the stress is on 'When the plaintiff has notice that performance is refused'. Here again, there is a definite point of time, when the plaintiff notices the refusal. In that sense both the parts refer to definite dates. So, there is no question of findings out an intention from other circumstances. Whether the date was fixed or not the plaintiff had notice that performance is refused and the date thereof are to be established with reference to materials and evidence to be brought on record. The expression 'date' used in Article 54 of the Schedule to the Act

definitely is suggestive of a specified date in the calendar. We answer the reference accordingly. The matter shall now be placed before the Division Bench for deciding the issue on merits."

25. It is pertinent to mention here that the law

declared by Hon'ble Supreme Court in the case of Usha

Devi (Supra), wherein Paragraphs 8 to 10 reads as under:

"8. We need not enter into the other issues as we

are convinced that the suit was barred by limitation.

The limitation under Article 54 of the Limitation Act,

1963 for instituting a suit for specific performance of

a contract would be three years from the date fixed

for the performance, or, if no such date is fixed,

when the plaintiff has notice that performance is

refused. Article 54 of the Limitation Act, 1963 is

reproduced hereunder:

***

54.

     For Specific                      The date fixed for
     performance                       the performance,
     Three Years of                    or, if no such date
     a contract                        is fixed, when the
                                       plaintiff has notice
                                       that performance
                                       is refused.




9. Coming to the facts of the present case, we find that in the agreement dated 17.12.1989, it is specifically mentioned that the sale deed would be executed within one month from the date of the said agreement. The period of one month would expire on 16.01.1990, and once there is a specific date fixed for performance, the limitation period would be three years from the said date, which would expire on 16.01.1993. The Trial Court thus held that the suit was barred by limitation as it was filed in September 1993.

10. The First Appellate Court and the High Court went on the consideration that the agreement further recorded that this agreement would remain valid for a period of five years from today's date i.e. date of the execution of the agreement to sell.

Placing reliance on this clause, in our considered opinion, is totally irrelevant. The performance was to take place within one month. The validity of the agreement is something different and does not change the date of performance. What was the reason for incorporating this clause of validating the agreement for five years is not spelled out in the agreement, but in any case, it does not change the date fixed for the performance."

26. On careful examination of the dictum of the

Hon'ble Supreme Court referred to above, an aggrieved

party/plaintiff has to file a suit for specific performance of

the contract, within three years from the date fixed for the

performance so also even if the time is not fixed in the

Agreement of Sale, period of limitation would be three

years from the date on which the plaintiff has noticed that

performance of the contract is refused. In the present case,

it is not in dispute that, the parties have entered into

Agreement of Sale on 08.09.1985 (Ex.P1), where the

parents of the defendants offered to sell the suit schedule

land in favour of plaintiff for sum of Rs.1,50,000/- and have

received Rs.5,000/- as an advance amount. Clause 3 of the

above Agreement stipulates that the balance of

Rs.1,45,000/- shall be paid by the purchaser (plaintiff) to

the vendors (parents of the defendants) at the time of

registration of Sale Deed subject to the sanction to be

granted under the provisions of the Act. Undoubtedly,

parents of the defendants made an application to the

competent authority -Government seeking permission to

sell the suit schedule land, however, the said application

was pending consideration before the competent authority-

Government and no order has been passed thereunder. In

the meanwhile, perusal of the documents would indicate

that the plaintiff had made an application to various

departments of the Government seeking permission to

commence the factory in the suit schedule land and that

apart, the plaintiff, in order to comply with the conditions

stipulated at Clause 3 of the Agreement of Sale dated

08.09.1985, paid the balance consideration to the mother

of the defendants- Dr.(Mrs). Mary Varghese as per Ex.P3-

agreement said to have been entered into between the

parties. Though it was disputed by the defendants, but

failed to prove the same in the evidence. It is pertinent to

mention herein that, after considering the evidence on

record that, as a token of Guarantee to complete the

transaction subject to approval by the Government, parties

have entered into Lease Deed dated 31.03.1986 (Ex.P2)

and the period of lease was for a period of ten years

renewable on the same terms and conditions at the sole

option of the Lessee (plaintiff) on termination of each

consecutive period of the lease and the said aspect was not

denied by the defendants. If the parties to the Agreement

of Sale dated 08.09.1985 have no intention to complete the

transaction and as there is any impediment under law as to

sanction to be accorded by the State Government, such an

option to continue or not would not have find place in the

Agreement of Sale. It is also not in dispute that the plaintiff

has paid the entire sale consideration of Rs.1,50,000/- to

mother of the defendants as per Agreement dated

28.06.1986 (Ex.P3). It is pertinent to mention here that, as

it is evident from the Lease Deed dated 31.03.1986

(Ex.P2), nothing is disclosed about the earlier Agreement of

Sale dated 08.09.1985 (Ex.P1). If at all, parents of the

defendants would like to cancel the earlier Agreement of

Sale dated 08.09.1985 (Ex.P1), it was always open for

them to do so by intimating the plaintiff regarding the

cancellation of Agreement of Sale and mentioned the same

in the Lease Deed itself. That apart, the parties have

executed second Agreement on 28.06.1986 (Ex.P3), though

it was disputed by the defendants, however, the said

submission of the learned counsel for the appellants cannot

be accepted on the sole ground that the defendants have

parted with the possession of the schedule land in favour of

the plaintiff and allow the plaintiff to secure permission

from the respective departments to commence the Factory

at the suit schedule property. It is also not in dispute that

the entire original deeds of the suit schedule land were

handed over to the plaintiff by the parents of the

defendants which makes it clear that the intention of the

parents of defendants was to sell the suit schedule land in

favour of the plaintiff, subject to concurrence from the

competent authority/Government to accord permission to

sell the suit schedule land and therefore, the submission

made by learned counsel appearing for the appellants that,

there is no consensus ad idem between the parties to sell

the suit schedule land cannot be accepted. The First

Appellate Court after re-appreciating the material on record

in the right perspective, set aside the judgment and decree

passed by the Trial Court.

27. I have also noticed from the records that the

title deeds of the suit schedule land was handed over to the

plaintiff to avail the loan from the Bank to complete the

registered Sale Deed. Though the parties have executed the

Lease Deed at Ex.P2, the reason for execution of the Lease

Deed was at the instance of the plaintiff to retain the

possession of the suit schedule land as well as bind the

parties into the terms and conditions stipulated in the

Agreement of Sale dated 08.09.1985 (Ex.P1) and therefore,

on all aspects of the matter, the intention of the parties

particularly, the parents of the defendants was to sell the

suit schedule land in favour of the plaintiff. In the backdrop

of the aforementioned observations, I am of the view that,

the Agreement of Sale was not frustrated on account of not

obtaining permission from the Government to sell the suit

schedule land in favour of the plaintiff. On careful

examination of the recitals in the Lease Deed dated

31.03.1986 (Ex.P2), wherein, the Lease Deed was entered

into between the parties for a period of ten years,

renewable on the same terms and conditions at a sole

option of the Lessee (plaintiff) and the said aspect of the

matter makes it clear that the parents of the defendants

were intend to complete the transaction by executing the

Sale Deed in favour of the plaintiff as soon as obtaining

permission from the government. In this regard, the

finding recorded by the Trial Court is incorrect and

therefore, the First Appellate Court, rightly re-appreciated

the material on record as required under Order XLI Rule 31

of the CPC and set aside the judgment and decree of trial

court. It is also to be noted that the defendants have not

produced any material before the Courts below regarding

cancellation of Agreement of Sale nor produced any

document to substantiate that the conditions stipulated in

the Agreement of Sale was frustrated on account of not

obtaining permission from the competent authority

/Government. Even it may be noticed that, it was always

open for the parents of defendants or the defendants to

issue notice to the plaintiff with regard to cancellation of

Agreement of Sale and therefore, the finding recorded by

the First Appellate Court that the suit is filed within three

years from the refusal by the defendants is just and proper

in terms of the letters addressed by the defendants and

same is required to be confirmed in this appeal.

28. It is also to be noted that, it is borne from the

records that the plaintiff has made necessary application to

the various authorities to obtain permission to commence

the Factory and the said aspect was well within the

knowledge of the parents of the defendants and the said

aspect is as evident from the execution of Lease Deed

dated 31.03.1986 (Ex.P2). It is very apt to observe that,

there was no Clause in the Lease Deed for escalation of the

monthly and yearly rent in the aforementioned Lease Deed

inter alia Lesee (plaintiff) had sole option to renew the lease

period and therefore, the aforementioned circumstances

have been rightly considered by the First Appellate Court in

detail and arrived at a conclusion to direct the defendants

to execute the Sale Deed which in accordance with law the

settled principle of law. It is also to be gathered from the

recitals in letter dated 30.11.1986 (Ex.P5), where the

plaintiff and the mother of defendants had a conversation

with regard to enhancement of the total agreed price of

Rs.2,25,000/- and the said aspect has been rightly re-

appreciated by the First Appellate Court. The compelling

force to prolong the execution of Sale Deed was on account

of absence of the permission by the competent

authority/Government under the Act. In that view of the

matter, taking into consideration the arguments advance by

learned counsel appearing for the appellants that the

Agreement is frustrated and Sale Agreement has become

void as per Section 56 of the Indian Contract Act cannot be

accepted.

29. At this juncture, it is relevant to cite the

paragraph 17 of the judgment of Hon'ble Supreme Court in

Ferrodous Estates Pvt. Ltd. (supra), which reads as

under:

"17. When these portions of the Full Bench judgment are applied to the agreement in question, it is clear that the agreement itself contains a specific clause,

namely, clause 4, in which it is for the vendor to obtain permission from the competent authority under the Tamil Nadu Urban Land Ceiling Act. This agreement, therefore, cannot be said to be hit by the decision of the Full Bench judgment as the Full Bench itself recognises that there may be agreements with such clauses, in which case it is the Court's duty to enforce such clause. That is all that the learned Single Judge has done in the facts of this case - he has correctly held that it was for the defendants to obtain exemption from the authorities under the Tamil Nadu Urban Land Ceiling Act which they did not, as a result of which they were in breach of the agreement."

(Emphasis supplied)

30. It is also not the case of the defendants that,

plaintiff is not ready and willing to perform his part of the

contract as the entire amount of Rs.1,50,000/-, specified in

Agreement of Sale at Ex.P1 was paid. It is also to be noted

that the discussion was made with regard to enhancement

of Sale Consideration to an extent of Rs.2,25,000/- as per

Agreement at Ex.P3 and in the backdrop of these aspects,

the Trial Court has committed an error in refusing to order

for specific performance of the contract and further being

parted with the possession of the schedule land pursuant to

execution of Agreement Of Sale at Ex.P1 and entering into

Lease Deed (Ex.P2) as securing the permission was delayed

and therefore, it could be concluded that parameters of

Section 53 of Transfer of Property Act, has been complied,

and same was rightly set aside by the First Appellate Court

in accordance with Order XLI Rule 31 of the CPC, following

the dictum of Hon'ble Supreme Court in the case of

Santhosh Hazari vs. Purushottam Tiwari (Dead) by Lrs

reported in AIR 2001 SC 965 and therefore, contentions

raised by appellants cannot be accepted. Taking into

consideration the substantial question of law framed by this

Court, suit filed by the plaintiff is within time from the date

of knowledge of refusal by the defendants and as such, suit

is and not barred from limitation as per Article 54 of the

Limitation Act. From the reading of Article 54 of the

Limitation Act, what emerges is: Firstly, a period of two

months was prescribed for execution of the Sale Deed would

not be later than two months from the date of grant of

permission by the Government under the Act as per the

Agreement of Sale at Ex.P1 and secondly, the registration of

the Sale Deed was also subject to the condition that the

parents of the defendants shall get permission from the

Government to sell the suit schedule land. Thus, it is clear

that, as period was not fixed as per Agreement of Sale and

as such, paragraph No.1 of Article 54 of the Limitation Act,

prescribing period under the Agreement of Sale does not

arise and further conditions stipulated that, the period of

two months from the date of sanction/permission to be

granted under the Act and undisputedly the application

made by the parents of the defendants was pending

consideration before the Government, in the face of these

conditions as laid in the Agreement of Sale and taking into

consideration as the expression "Date" mentioned in Article

54 of the schedule to the Act, definitely is suggestive of a

specified date of occurrence of grant/permission that may

be made by the Government. The expression "Date Fixed" in

essence means having final and crystallized form for

character not subject to change or fluctuation. Having held

this expression "Date Fixed" to be a crystallized notion, the

First Appellate Court, rightly arrived at a conclusion that

there has to be date fixed as final limit as a definite point of

time i.e. permission/sanction ought to have been taken by

the parents of the defendants from the Government in

furtherance of Agreement of Sale at Ex.P1. Since, there is

no document produced by the defendants canceling the

Agreement of Sale at Ex.P1, possession of the property has

been parted with the plaintiff in terms of the Lease Deed at

Ex.P2 and further, an Agreement at Ex.P3 was entered into

between the parties to effectuate the terms and conditions

as well as the intention of the defendants to sell the suit

schedule land in favour of the plaintiff as having received

the sale consideration of Rs.1,50,000/- and that apart, the

plaintiff agreed to pay additional sum of Rs.75,000/- to

complete the sale transaction and therefore, the substantial

question of law favours the plaintiff, consequently, I do not

find any perversity in the judgment and decree passed by

the First Appellate Court. At this juncture it is apt to cite the

dictum of Hon'ble Supreme Court in the case of

Balasubramanian And Another vs. M. Arockiasamy

(Dead) Through Legal Representatives reported in

(2021)12 SCC 529, wherein, the Hon'ble Supreme Court,

at paragraphs 14 and 15 held as follows:

"14. In the background of the legal position and on reasserting the position that there is very limited scope for reappreciating the evidence or interfering with the finding of fact rendered by the trial court and the first appellate court in a second appeal under Section 100 of the Civil Procedure Code, it is necessary for us to take note as to whether in the instant facts the High Court has breached the said settled position. To that extent the factual aspects and the evidence tendered by the parties has already been noted above in brief. Further, what is distinct in the present facts of the case is that the finding rendered by the learned Munsif (trial court) and by the learned District Judge (first appellate court) are divergent. The trial court on taking note of the pleadings and the evidence available before it was of the opinion that the plaintiff has failed to prove exclusive possession and, in such light, held that the entitlement for permanent injunction has not been established. While arriving at such conclusion the trial court had taken note of the right as claimed by the plaintiff and in that background had arrived at the conclusion that except for the say of the plaintiff

as PW 1 there was no other evidence. On the documentary evidence it was indicated that the kist receipts at Ext. A-5 series would not establish possession merely because the name has been subsequently substituted in the patta records and the kist had been paid.

15. As against such conclusion, the first appellate court in fact has placed heavy reliance solely on the kist receipts which in fact had led the first appellate court to arrive at the conclusion that the continuous payment of kist would indicate that the plaintiff was also in possession of the property. When such divergent findings on fact were available before the High Court in an appeal under Section 100 of the Civil Procedure Code though reappreciation of the evidence was not permissible, except when it is perverse, but it was certainly open for the High Court to take note of the case pleaded, evidence tendered, as also the findings rendered by the two courts which was at variance with each other and one of the views taken by the courts below was required to be approved."

31. Following the law declared by Hon'ble Supreme

Court, the First Appellate Court rightly, reversed the

judgment and decree of Trial Court and addressed all the

grounds urged by the defendants with regard to principle

relating to frustration, and law of limitation as well as

recorded the finding with regard to the execution of

registered Lease Deed at Ex.P2 and the Agreement dated

28.06.1986 (Ex.P3) and therefore, it would not be

appropriate to interfere with the well reasoned judgment

and decree passed by the First Appellate Court, which is in

consonance with the fact situation arising in the instant case

and therefore, the judgment and decree passed by the First

Appellate Court is required to be confirmed in this appeal.

In the result, I pass the following:

ORDER

i) The RSA No.2323 of 2018 and RSA

No.2324 of 2018 are hereby dismissed;

ii) Judgment and decree dated 18.08.2018

passed in Regular Appeal Nos.110 of 2017 and

120 of 2017 on the file of the VIII Additional

District and Sessions Judge, Bengaluru Rural

District, Bengaluru is hereby confirmed.

iii) Judgment and decree dated 28.03.2017

passed in Original Suit No.1255 of 2006 on the

file of the Principal Senior Civil Judge,

Bengaluru Rural District, Bengaluru is set-

aside; consequently, suit in Original Suit

No.1255 of 2006 is hereby decreed.

SD/-

(E.S.INDIRESH) JUDGE

SB

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter