Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt. Jayadharmarajan W/O Sri K V ... vs Sri.K K Santhosh Kumar
2025 Latest Caselaw 11239 Kant

Citation : 2025 Latest Caselaw 11239 Kant
Judgement Date : 12 December, 2025

[Cites 2, Cited by 0]

Karnataka High Court

Smt. Jayadharmarajan W/O Sri K V ... vs Sri.K K Santhosh Kumar on 12 December, 2025

                                                 -1-
                                                             NC: 2025:KHC:52959
                                                          HRRP No. 266 of 2008
                                                       C/W RFA No. 1530 of 2011

                   HC-KAR



                        IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                            DATED THIS THE 12TH DAY OF DECEMBER, 2025

                                             BEFORE
                                THE HON'BLE MRS. JUSTICE M G UMA
                            HOUSE RENT REV. PETITION NO. 266 OF 2008
                                               C/W
                            REGULAR FIRST APPEAL NO. 1530 OF 2011 (SP)

                   IN HRRP NO.266/2008

                   BETWEEN:

                   1. SRI K K KARTHIKEYAN
                      AGED ABOUT 70 YRS
                      S/O. KUNJIVELUM,
                      R/AT. KALLUPALAM HOUSE
                      INCHAMUDY POST,
                      TRICHUR DISTRICT
                      KERALA STATE

                   2. SRI K K SANTHOSH KUMAR
                      AGED ABOUT 46 YEARS
                      S/O. KARTHIKEYAN
                      R/O.NO.157, 1ST CROSS
                      4TH MAIN, INDUSTRIAL TOWN,
Digitally signed
by PRASHANTH          BANGALORE - 560 044
NV
Location: High                                                    ... PETITIONERS
Court of
Karnataka
                   (PETN 1 & 2 - SD/-)

                   AND:

                   SMT JAYADHARMARAJAN
                   AGED ABOUT 50 YEARS
                   W/O SRI K V DHARMARAJAN
                   R/AT.NO.484-A, 1ST STAGE,
                   WEST OF CHORD ROAD,
                   6TH PHASE, BANGALORE-560044

                                                                  ... RESPONDENT
                             -2-
                                         NC: 2025:KHC:52959
                                      HRRP No. 266 of 2008
                                   C/W RFA No. 1530 of 2011

HC-KAR



(BY SRI. UMESHA, ADVOCATE FOR
    SRI. B. JANARDHAN, ADVOCATE)

      THIS HRRP IS FILED UNDER SECTION 46 OF KARNATAKA
RENT CONTROL ACT AGAINST THE ORDER DATED: 24.07.2008
PASSED IN HRC.NO.473/2006 ON THE FILE OF THE CHIEF JUDGE,
COURT OF SMALL CAUSES, BANGALORE, ALLOWING THE PETITION
FILED U/S 27(2)(R) OF THE KR ACT AND DISMISSING THE PETITION
FILED U/S 27(2)(A)(D)(I) AND (L) OF THE KR ACT FOR EVICTION.

IN RFA NO.1530/2011

BETWEEN:

SMT. JAYADHARMARAJAN
W/O SRI. K.V. DHARAMARAJAN,
AGED ABOUT 54 YEARS,
RESIDING AT NO.484-A,
1ST STAGE, WEST OF CHORD ROAD,
BANGALORE-44. REPRESENT BY
HER SPECIAL POWER OF ATTORNEY
HOLDER SRI. K.V. DHARMARAJAN
S/O SRI K R VELAYUDHAN
AGED ABOUT 60 YEARS,
RESIDING AT NO.484-A,
1ST STAGE, WEST OF CHORD
ROAD, BANGALORE - 560 044.

                                               ... PETITIONER

(BY SRI. UMESHA, ADVOCATE FOR

   SRI. B. JANARDHANA, ADVOCATE)

AND:

SRI. K K SANTHOSH KUMAR
S/O K K KAKARTHIKEYAN
AGED ABOUT 47 YEARS
RESIDING AT NO.157,
1ST CROSS, 4TH MAIN,
INDUSTRIAL TOWN
BANGALORE - 560 044

                                              ... RESPONDENT

(BY SRI. VASANTH V. FERNANDES, ADVCOATE)
                                         -3-
                                                      NC: 2025:KHC:52959
                                                 HRRP No. 266 of 2008
                                              C/W RFA No. 1530 of 2011

HC-KAR




     THIS RFA IS FILED U/SEC.96 OF CPC., AGAINST THE
JUDGMENT     AND   DECREE    DATED:5.8.2011    PASSED    IN
O.S.NO.6580/2006 ON THE FILE OF THE 17TH ADDL. CITY CIVIL &
SESSIONS JUDGE, BANGALORE, (CCH 16), DECREEING THE SUIT
FOR SPECIFIC PERFORMANCE.

     THESE HRRP AND RFA HAVING BEEN HEARD AND RESERVED
FOR JUDGMENT ON 27.11.2025 COMING ON FOR PRONOUNCEMENT
OF ORDERS THIS DAY, THE COURT PASSED THE FOLLOWING:

     CORAM: HON'BLE MRS JUSTICE M G UMA


                               CAV COMMON ORDER

     The revision petitioners being the respondents in HRC

No.473/2006 on the file of the learned Chief Judge of Small

Causes at Bengaluru (hereinafter referred to as 'the Tribunal'

for short) have filed HRRP No.226/2008 seeking to set aside

the judgment and order dated 24.07.2008, passed by the Trial

Court allowing the petition directing the respondents to vacate

and put the petitioner in vacant possession of the petition

schedule premises within two months from the date of order.


         2.    The      appellant        being      the   defendant    in

OS.No.6580/2006 on the file of the learned 17th Additional City

Civil and Sessions Court, (CCH-16) Bengaluru (hereinafter

referred      to   as   'the    Trial     Court')   has   preferred   RFA

No.1530/2011, impugning the judgment dated 05.08.2011
                                     -4-
                                                      NC: 2025:KHC:52959
                                                HRRP No. 266 of 2008
                                             C/W RFA No. 1530 of 2011

 HC-KAR



decreeing the suit for specific performance of contract directing

the defendant to vacate the schedule premises, execute the

registered sale deed in favour of the plaintiff by receiving the

balance consideration amount.

          3.    The schedule appended to plaint describes the

property as the piece and parcel of the property bearing site

No.157 and house list No.338/295 of Saneguruvanalli village,

Yeshwanthapura        Hobli,    Bengaluru     North    Taluk,    Bengaluru

boundaries on the East by property No.156, West by road,

North by house No.261 and South by road, measuring East to

West 24 feet, North to South                 39 feet, with one square

A.C.sheet roofed house having electric facility.

          4.    For the sake of convenience, the parties shall be

referred to as per their rank and status before the Trial Court.

          5.    It is the contention of the plaintiff that the

defendant is the owner of the suit schedule property and he

entered into an agreement to sell dated 24.12.2004 agreeing to

sell   the     property   in   favour   of   the   plaintiff   for   a total

consideration of Rs.5,00,000/-. An advance of Rs.2,00,000/-

was paid by the plaintiff at the time of entering into the

agreement - Ex.P1 dated 24.12.2004 and the balance amount
                                   -5-
                                                     NC: 2025:KHC:52959
                                            HRRP No. 266 of 2008
                                         C/W RFA No. 1530 of 2011

HC-KAR



of Rs.3,00,000/- was agreed to be paid within six months from

the date of agreement. It is contended that the time was not

the essence of contract. The plaintiff was ready and willing to

perform his part of the contract by paying the balance

consideration amount and get the sale deed registered. But the

defendant had not cleared the tax payable on the schedule

property. He has also not delivered the vacant possession of

the schedule property as agreed. The plaintiff paid an additional

advance amount of Rs.50,000/- to the plaintiff on 25.03.2005.

Inspite of that, the defendant has not executed the registered

sale deed.

         6.   It is contended that the defendant has issued letter

dated 25.05.2006 forfeiting the advance amount and also

calling upon the plaintiff to vacate the premises by returning

the documents. The plaintiff has issued a reply on 27.05.2006

informing the defendant that the plaintiff is ready and willing to

perform his part of the contract and calling upon the defendant

to furnish the original documents and to execute the sale deed.

Defendant has issued a rejoinder as per Ex.P5 on 12.06.2006

insisting to vacate the premises and to pay the arrears of rent.

The   plaintiff   has   issued   the    reply   as    per   Ex.P6   dated
                                 -6-
                                            NC: 2025:KHC:52959
                                         HRRP No. 266 of 2008
                                      C/W RFA No. 1530 of 2011

HC-KAR



21.07.2006 seeking execution of the sale deed. Since the

defendant has not came forward to execute the sale deed, the

plaintiff has filed the suit seeking specific performance of the

contract.

         7.   The defendant has appeared before the Trial Court

and filed the written statement denying the contentions taken

by the plaintiff. The defendant has admitted the execution of

the agreement to sell dated 24.12.2004. The defendant

admitted that he is the owner of the schedule property and in

his capacity as owner, executed the agreement to sell dated

24.12.2004 to sell the schedule property for total consideration

of Rs.5,00,000/-. He also admits that the plaintiff had paid the

advance amount of Rs.2,00,000/- and has agreed to pay the

balance amount of Rs.3,00,000/-, to get the sale deed

registered within six months from the date of the agreement.

All other averments made in the plaint are denied. It is denied

that the time was not the essence of contract.

         8.   The defendant admitted issuance of legal notice on

25.05.2006, as the plaintiff has failed to pay the balance

consideration amount and to get the sale deed registered

inspite of repeated reminders. It is also admitted that the
                                      -7-
                                                     NC: 2025:KHC:52959
                                               HRRP No. 266 of 2008
                                            C/W RFA No. 1530 of 2011

 HC-KAR



plaintiff has issued the reply as per Ex.P3. The defendant has

issued the rejoinder as per Ex.P5 and again the plaintiff has

issued reply as per Ex.P6. It is contended by the defendant that

the plaintiff was never ready and willing to perform his part of

the contract by paying the balance consideration amount. The

plaintiff had approached the defendant and pleaded his inability

to pay the balance consideration amount of Rs.2,50,000/-. It is

also contended that the plaintiff had verified the documents of

title of defendants before entering into agreement for sell. After

long lapse of time, the plaintiff has contended that he is ready

and willing to perform his part of contract taking into

consideration, there is raise in the price of the immovable

property in and around Bengaluru.

          9.    It is contended by the defendant that the plaintiff is

in possession and enjoyment of the schedule property as tenant

since 1981 and is carrying on his business therein. Pursuant to

entering into the agreement for sell i.e., since 24.12.2004, the

plaintiff      never   paid   the   rent   as    agreed.   Therefore, the

defendant has filed HRC No.473/2006 before the Small Cause

Court,      Bengaluru.    Accordingly,     the    defendant   prayed   for

dismissal of the suit.
                                 -8-
                                              NC: 2025:KHC:52959
                                           HRRP No. 266 of 2008
                                        C/W RFA No. 1530 of 2011

HC-KAR



         10. On the basis of these pleadings, following issues

came to be framed by the Trial Court:

      1.     Whether the plaintiff proves that he was
             ready and willing to perform his part of
             contract?

      2.     Whether the defendant proves the time was
             essence of contract?

      3.     Whether the plaintiff is entitled for the relief
             of specific performance of contract U.s.20 of
             the Specific Relief Act?

      4.     What order or decree?

     11. Plaintiff examined himself as PW1 and got marked

Exs.P1 to P9 in support of his contention. The defendant

examined her husband as General Power of Attorney holder

DW1 and got marked Exs.D1 to D4 in support of his defence.

The Trial Court after taking into consideration          all these

materials on record, decreed the suit. Being aggrieved by the

same, the defendant has preferred RFA No.1530/2011.

    12. The defendant in OS.No.6580/2006 being the owner of

the schedule property filed HRC No.473/2006 against the

plaintiff seeking eviction. Similar contentions were raised by

both the parties in HRC. The plaintiff has examined himself as
                                       -9-
                                                         NC: 2025:KHC:52959
                                                 HRRP No. 266 of 2008
                                              C/W RFA No. 1530 of 2011

HC-KAR



PW1 and got marked Exs.P1 to P7 in support of his contention.

Respondent examined his son as RW1 and got marked Ex.R1 to

R43 in support of his defence. The Tribunal after taking into

consideration all these materials on record, allowed HRC

No.473/2006 and directed the respondent - tenant to vacate

the   premises.      Being        aggrieved        by    the       same,        HRRP

No.266/2008 is filed.

         11. The owner of the property being defendant in

OS.No.6580/2006 is the appellant in RFA No.1530/2011 and

respondent     in        HRRP      No.266/2008.             The     plaintiff      in

OS.6580/2006        is    the    petitioner       in   HRRP       266/2008        and

respondent in RFA No.1530/2011.

         12. Heard        Sri    Umesha,          learned     counsel       Sri    B

Janardhana,    learned          counsel     for    the   appellants        in     RFA

No.1530/2011 and for the respondent in HRRP No.266/2008

and   Sri   Vasanth       V     Fernandes,        learned    counsel       for    the

respondent     in        RFA     No.1530/2011.              Learned        counsel

representing the respondent in RFA.1530/2011 specifically

stated that he was not instructed to represent the revision

petitioners in HRRP.No.266/2008 and he is not addressing the

arguments in the same. Hence, the arguments of revision
                                   - 10 -
                                                    NC: 2025:KHC:52959
                                               HRRP No. 266 of 2008
                                            C/W RFA No. 1530 of 2011

HC-KAR



petitioners in HRRP.No.266/2008 is taken as NIL. Perused the

materials including the Trial Court records.

         13. Learned    counsel       for     the   appellant    in     RFA

No.1530/2011 contended that admittedly, the appellant is the

owner of the schedule property, which consists of godown and

factory with AC sheet, measuring 24/39 feet. The respondent

was the tenant in respect of the same and was paying the rent.

On   24.12.2004,    plaintiff   and        defendant   entered   into    an

agreement to sell as per Ex.P1. The appellant agreed to sell the

same in favour of the plaintiff for a sum of Rs.5,00,000/- at the

time of executing the sale deed, an advance of Rs.2,00,000/-

was paid by the plaintiff. It was agreed between the parties

that within six months, the plaintiff shall pay the balance

consideration amount and get registered the sale deed. On

25.03.2005, the plaintiff paid additional advance of Rs.50,000/-

. Inspite of repeated reminders, plaintiff was not ready and

willing to pay the balance consideration of Rs.2,00,000/- and to

get the sale deed registered.


         14. It is contended that, the defendant has issued legal

notice as per Ex.P2 on 25.05.2006 canceling the agreement to
                                - 11 -
                                              NC: 2025:KHC:52959
                                           HRRP No. 266 of 2008
                                        C/W RFA No. 1530 of 2011

HC-KAR



sell and calling upon the plaintiff to handover the vacant

possession of the schedule property and to pay the rent.

Plaintiff issued the reply as per Ex.P3 on 27.05.2006 pleading

that she is ready and willing to pay the balance amount and to

get the sale deed registered. But however, balance amount was

never paid. Therefore, defendant has issued the rejoinder as

per Ex.P5 on 12.06.2006 insisting for vacating the premises

and pay the arrears of rent. Plaintiff again sent another reply as

per Ex.P6 on 21.07.2006 seeking execution of the sale deed.

However, till date, balance consideration amount was never

paid by the plaintiff. Readiness and willingness on the part of

the plaintiff was not proved. Under such circumstances, the

Trial Court has committed an error in decreeing the suit for

specific performance of the contract.

         15. Learned counsel also submitted that the appellant

had filed HRC No.473/2006 seeking eviction of respondent

herein. The said HRC was allowed directing the respondent to

vacate the premises and handover the possession.              The

respondent has preferred HRRP No.266/2008 before this Court

without any basis. When the plaintiff has not proved readiness

and willingness to perform his part of contract, the Trial Court
                                    - 12 -
                                                      NC: 2025:KHC:52959
                                                HRRP No. 266 of 2008
                                             C/W RFA No. 1530 of 2011

HC-KAR



committed an error in decreeing the suit. Hence, he prays for

allowing the RFA and dismissing HRRP in the interest of justice.

         16. Per contra, learned counsel for the respondent in

RFA   No.1530/2011,     opposing            the   appeal   submitted   that

agreement to sell is dated 24.12.2004. As per the terms of

agreement, the sale deed is required to be executed within six

months     and   at   the   time      of      registration,   the   balance

consideration amount of Rs.3,00,000/- was required to be paid.

The defendant being the owner is required to hand over vacant

possession of the schedule property in favour of the plaintiff by

clearing all the dues in respect of the same, he is required to

hand over the original documents to the plaintiff. Therefore, the

defendant was required to make sure that the schedule

property is vacant and ready to hand over the possession in

favour of the plaintiff, he is required to pay the taxes and keep

the original documents ready. It is not the contention of the

defendant that he was ready to comply with all these

conditions. A portion of the schedule property was in the

possession of a tenant and no steps were taken to evict him.

Moreover, the tax in respect of the property was also not

cleared and the original documents were not handed over to
                               - 13 -
                                             NC: 2025:KHC:52959
                                          HRRP No. 266 of 2008
                                       C/W RFA No. 1530 of 2011

HC-KAR



the plaintiff. Under such circumstances, it cannot be said that

the defendant was ready and willing to perform his part of the

contract.

         17. Learned counsel contended that the plaintiff has

made it very clear that he was having cash of Rs.3,00,000/-

with him and he is ready to pay the same. He has replied to the

notice that was issued by the defendant calling upon him to fix

a date for execution of the sale deed. In-spite of that, no such

date was fixed. Therefore, it is to be held that even though the

plaintiff was ready and willing to perform his part of contract,

the defendant himself was not ready to execute the sale deed

by complying with the conditions mentioned in Ex.P1.

         18. Learned counsel contended that even though it is

stated that the sale deed is to be executed within six months

by accepting the balance consideration amount, the time was

not the essence of the contract. Ex.P1 is dated 24.12.2004. The

marriage of the daughter of the plaintiff was held in the month

of January, 2005. During March, 2005, defendant demanded for

additional   advance   amount      and    received   Rs.50,000/-.

Therefore, the contention of the defendant that he had agreed

to sell the schedule property in favour of the plaintiff only to
                                       - 14 -
                                                      NC: 2025:KHC:52959
                                                   HRRP No. 266 of 2008
                                                C/W RFA No. 1530 of 2011

    HC-KAR



arrange funds for the marriage of his daughter cannot be

accepted. When the marriage of the daughter of the plaintiff

was already performed during January, 2005, it cannot be said

that the time was essence of the contract.

             19. Learned counsel contended that when the plaintiff

categorically stated that he was ready with the balance

consideration amount to be paid to the defendant, it is

sufficient to accept the readiness and willingness on his part. It

is not the requirement of law that the plaintiff should deposit

the said amount before the Court nor he is required to tender

such amount to the defendant unless he is ready to execute the

sale deed as agreed. He further submitted that the plaintiff

need not have              to   produce   the    passbook or   any other

documents unless called upon by the defendant. Learned

counsel places reliance on the decision of the Hon'ble Apex

Court in Basavaraj Vs. Padmavathi and Anr.1, in support of

his contention. Under such circumstances, the defendant has

failed to establish his defence as taken in the written

statement. The materials on record clearly discloses that the

defendant was at fault and he never came up to execute the


1
    2023 LiveLaw (SC) 17
                                 - 15 -
                                               NC: 2025:KHC:52959
                                            HRRP No. 266 of 2008
                                         C/W RFA No. 1530 of 2011

 HC-KAR



sale deed by complying with the conditions mentioned in Ex.P1.

Under such circumstances, the plaintiff is entitled for the

decree. The Trial Court rightly decreed the suit of the plaintiff

and there are no reasons to interfere with the same. Hence, he

prays for dismissal of the appeal.

          20. In view of the rival contentions urged by the

learned counsel for both the parties, the points that would arise

for my consideration are:

             "i) Whether the petitioners in HRRP.No.266/2008
      has made out any grounds to set aside the judgment
      and     decree    dated     24.07.2008     passed   in
      HRC.No.473/2006?

             ii) Whether the appellant in RFA.No.1530/2011
      has made out any grounds to allow the appeal?"


      My answer to the above point No.1 in the 'Negative' and

point No.2 in the 'Affirmative' for the following:


                                REASONS

          21. It is pertinent to note that the respondent in

HRRP.No.266/2008 and the appellant in RFA.No.1530/2011 are

one and the same. The petitioner in HRC.No.473/2006 had filed

the petition under Section 27(a)(d)(i) and (r) of Karnataka Rent
                                - 16 -
                                              NC: 2025:KHC:52959
                                           HRRP No. 266 of 2008
                                        C/W RFA No. 1530 of 2011

HC-KAR



Act (for short, 'the K.R. Act'), much is said about arrears of rent

on the part of the tenant for invoking Section 27(2)(a) of K.R.

Act. It is specifically contended that since February, 2005 till

May, 2006, the rents were not paid by the tenant and therefore

he is liable to be evicted under Section 27(2)(a) of K.R. Act. It

is also contended that the petitioner requires the schedule

property for expanding her business as the same is very

convenient to her and therefore the respondent is liable to be

evicted under Section 27(2)(r) of KR Act.

         22. The respondent even though contested the matter,

admitted the jural relationship of 'landlord' and 'tenant', denied

that the respondent is in arrears of any rent and also denied

the requirement of the schedule property by the petitioner for

expansion of the business.

         23. PW.1 is the husband of the petitioner and he is the

Power of Attorney Holder. A technical defence was raised

before the Tribunal that no notice as required under Section

27(2)(a) of K.R. Act was issued calling upon the tenant to

deposit the arrears of rent. This fact was not in serious dispute

as that the petitioner had never issued such a notice calling

upon the tenant to pay the arrears of rent. Under such
                                - 17 -
                                              NC: 2025:KHC:52959
                                           HRRP No. 266 of 2008
                                        C/W RFA No. 1530 of 2011

HC-KAR



circumstances,    the Tribunal had not granted the relief of

evicting the tenant under Section 27(2)(a) of K.R. Act.

However, with regard to the requirement of the petitioner to

get the vacant possession of the schedule property to expand

the business, it is spoken to by PW.1. It is stated that the

petitioner is running the business under the name and style as

"M/s Perfect Industries and Products" and she wanted to

expand   the   industry.   PW.1    speaking   for   the   petitioner

specifically stated that, initially the said industry was being run

in Tavarekere and later it was shifted to Sunkadakatte since the

premises in Tavarekere was sold. It is also stated that the

industry that is being run in Sunkadakatte is a rented premises.

Respondent No.2 who is examined as RW.1 during cross-

examination, categorically admits that the petitioner is running

the industry under the name and style as "M/s Perfect

Industries and Products". The evidence of PW.1 that industry at

Sunkadakatte is being run in a rented premises is not disputed.

When the petitioner owns a premises of her own, she cannot be

compelled to run her industry in a rented premises. Therefore, I

am of the opinion that the petitioner is entitled for eviction of

the respondent under Section 27(2)(a)(r) of KR Act.
                                 - 18 -
                                               NC: 2025:KHC:52959
                                            HRRP No. 266 of 2008
                                         C/W RFA No. 1530 of 2011

 HC-KAR



          24. I have gone through the impugned order passed by

the Tribunal allowing the petition under Section 27(2)(r) of the

K.R. Act. I do not find any illegality or perversity in the said

order. Hence, the same is liable to be confirmed by dismissing

the rent revision petition. Accordingly, I answer point No.1 in

the 'negative'.

          25. The defendant in O.S.No.6580/2006 being the

owner of the premises is impugning the judgment and decree

passed by the Trial Court decreeing the suit of the plaintiff for

specific performance of contract and directing him to execute

the sale deed within four months and to hand over the vacant

possession of the schedule property. The relationship of the

parties that the appellant being the owner and the respondent

being the tenant is not in dispute. HRC.No.473/2006 filed by

the owner against the tenant was allowed and the tenant was

ordered to be evicted under Section 27(2)(r) of the K.R. Act. In

the meantime, the tenant has filed the suit for specific

performance of contract based on the agreement to sell dated

24.12.2004.

          26. Ex.P1 is the agreement to sell and execution of this

document is not in dispute. As per the terms of Ex.P1, the
                                 - 19 -
                                                NC: 2025:KHC:52959
                                            HRRP No. 266 of 2008
                                         C/W RFA No. 1530 of 2011

HC-KAR



defendant has agreed to sell the schedule property in favour of

the plaintiff for a total consideration of Rs.5,00,000/-, out of

which, Rs.2,00,000/- was paid in advance on the date of

agreement. The balance amount was agreed to be paid within

six months. The registration charges and stamp duty was

agreed to be borne by the buyer i.e. the plaintiff. The

defendant    undertook   to   sell   the   property   free   from all

encumbrance and put the buyer in vacant possession of the

premises. The defendant agreed to clear all the dues including

the taxes before registration of the sale deed. It was agreed

between the parties that if the buyer i.e. the plaintiff does not

complete the sale transaction within the stipulated period, the

advance paid is to be forfeited by the defendant.

         27. It is the contention of the plaintiff that defendant

was not ready and willing to perform his part of the contract.

But Ex.P2 is the notice dated 25.05.2006 issued by the

defendant addressed to the plaintiff, highlighting that as per

the terms of agreement, the plaintiff was not ready to perform

the contract. On the other hand, he expressed inability of the

plaintiff to meet the terms of agreement. Therefore, called

upon him to return the original and copies of the documents
                               - 20 -
                                             NC: 2025:KHC:52959
                                          HRRP No. 266 of 2008
                                       C/W RFA No. 1530 of 2011

 HC-KAR



and vacate the premises. It is only thereafter on 27.05.2006,

the plaintiff has issued the notice as per Ex.P3, expressing his

readiness to pay the outstanding amount as agreed, requesting

to arrange for original documents and give a date for

registration. Ex.P5 is the notice sent on behalf of the defendant

highlighting that Rs.2,00,000/- is due from the plaintiff since

the plaintiff was not ready and willing to pay the said amount,

the advance amount was forfeited and the agreement is

cancelled. Hence, the plaintiff was again called upon to vacate

the premises. It is also highlighted in the said reply that there

is arrears of rent since from December, 2004 and called upon

the plaintiff to pay the same. There is one more reply by the

plaintiff as per Ex.P6.

          28. In view of the above, there is no dispute about

execution of the agreement as per Ex.P1, payment of advance

amount of Rs.2,00,000/- at the time of executing Ex.P1 and

Rs.50,000/- at a later date. It is also admitted that a sum of

Rs.2,50,000/- is due to be paid under the agreement by the

plaintiff and the defendant is required to execute the sale deed

by accepting the balance consideration amount.
                                - 21 -
                                              NC: 2025:KHC:52959
                                           HRRP No. 266 of 2008
                                        C/W RFA No. 1530 of 2011

HC-KAR



         29. It is contended by the learned counsel for the

plaintiff that a portion of the schedule property was in the

possession of the plaintiff, but a small portion was in the

possession of another tenant. But it is the specific contention of

the defendant that at the time of execution of the agreement

and also at the time of filing the suit, it was only the plaintiff

who was in possession of portion of premises and no tenant

was in occupation of the same. Under such circumstances,

there is no question of taking any steps by the defendant to

hand over the entire possession to the plaintiff. Regarding

payment of tax, it is not the contention of the plaintiff that the

defendant was not in a position to clear off any dues, if any.

Regarding handing over the original documents, it could only be

at the time of execution of the sale deed, but not in advance.

Therefore, virtually the defendant was not required to comply

with any conditions, which may take sometime for him. On the

other hand, the plaintiff is required to pay Rs.2,50,000/- to the

defendant, keep the draft sale deed ready and call upon the

defendant to execute the sale deed.

         30. The materials placed before the Court disclose that

the plaintiff states that he was having cash with him in his
                                 - 22 -
                                               NC: 2025:KHC:52959
                                            HRRP No. 266 of 2008
                                         C/W RFA No. 1530 of 2011

HC-KAR



house. Under such circumstances,           there is no question of

calling upon to produce the passbook as tried to be contended

by the learned counsel for the plaintiff by relying on the

decision in Basavaraj (supra). It is pertinent to note that

during the cross-examination of PW.1, he categorically stated

that he was not having sufficient cash with him. His father has

paid Rs.1,50,000/- and his brother who is at abroad paid

Rs.1,00,000/-.   There is no such pleading to that effect nor

there is any material to substantiate the same. During 2006,

keeping an amount Rs.2,50,000/- in the house is something

unusual. There is no reason for the plaintiff to keep the said

amount in cash without offering to pay to the defendant and

calling upon him to execute the sale deed. When it is the

contention of the plaintiff that his father and brother have paid

the amount to enable him to pay the balance consideration

amount, he could have examined anyone of them. Even after

the decree of the suit by the Trial Court, the plaintiff never

deposited the said amount till today before the Court to prove

his bonafide and to show his readiness and willingness to

perform his part of contract.
                                             - 23 -
                                                             NC: 2025:KHC:52959
                                                        HRRP No. 266 of 2008
                                                     C/W RFA No. 1530 of 2011

    HC-KAR



             31. I am not satisfied with the contention taken by the

plaintiff that he was ready to perform his part of the contract.

Admittedly, he has not made any efforts to get the draft sale

deed to be approved by the defendant for finalizing the sale

deed.        The bonafides on the part of plaintiff regarding his

readiness and willingness to pay the balance consideration

amount is also not proved.

             32. In     this    regard,       the    Hon'ble      Apex    Court      in

U.N.Krishnamurthy (since deceased) Thr. LR's V/s A.M.

Krishnamurthy2,                while    rejecting     the    prayer    for     specific

performance, held that, it is the bounden duty of the plaintiff to

prove his readiness and willingness by adducing evidence. This

crucial       facet    has      to     be   determined       by   considering       all

circumstances           including       availability    of     funds     and     mere

statement or averment in plaint of readiness and willingness

would not suffice. Under such circumstances, the plaintiff is not

entitled for the relief of specific performance of contract.

Moreover, prejudice would be caused to the defendant if he is

directed to execute the sale deed in favour of the plaintiff for a

paltry sum agreed under Ex.P1 during 2004, when admittedly,


2
    2022 Livelaw (SC) 588
                                  - 24 -
                                                     NC: 2025:KHC:52959
                                               HRRP No. 266 of 2008
                                            C/W RFA No. 1530 of 2011

 HC-KAR



now the property fetches huge sum of money, even if not more

than a crore, as contended by the learned counsel for the

defendant.

          33. The schedule property, which is the subject matter

of Ex.P1, is situated at Saneguruvanahalli of Yeshwanthpura

Hobli which is now in the prime locality of Bengaluru City.

During     2004,   the   property     was    agreed    to      be    sold   for

Rs.5,00,000/-. Learned counsel for the defendant contends

that, today the value of the schedule property is more than a

Crore.

          34. There is huge escalation in the value of the property

in and around Bengaluru and the same cannot be denied. The

reality arising from such drastic economic changes cannot be

ignored in deciding cases relating to specific performance.

Thus, steep increase in prices is a circumstance which will make

it   completely    inequitable   to   grant    the    relief    of    specific

performance, especially in cases where the purchaser does not

take steps to complete the same within the agreed period, and

the vendor has not been responsible for any delay or non-

performance. Thereby, it must be noted that the principle of

time not being the essence of contract relating to immovable
                                  - 25 -
                                                NC: 2025:KHC:52959
                                             HRRP No. 266 of 2008
                                          C/W RFA No. 1530 of 2011

HC-KAR



properties took shape in an era when market values of

immovable properties were stable and did not undergo drastic

changes over few years. However, inflation has skyrocketed by

leaps and bounds in the recent past and we have now arrived

in an era where the property prices are no longer stable.           I

have to take judicial notice of this phenomenon. Under such

circumstances, it is not just and proper to direct the defendant

to execute the sale deed by receiving the balance consideration

amount after this length of time.

         35. It is settled position of law that even if the plaintiff

proves his readiness and willingness to perform his part of the

contract, the discretion lies with the Court either to grant the

relief of specific performance or to deny the same based on the

conduct of the parties to uphold fairness and equity. This

discretion is to be exercised judiciously. Considering the facts

and circumstances of the case, I am of the opinion that

exercise of such judicial discretion would lean in favour of the

defendant being the owner of the property, rather in favour of

the plaintiff who is only a tenant and the agreement holder as

per Ex.P1.     In the absence of clinching proof regarding the
                                     - 26 -
                                                       NC: 2025:KHC:52959
                                                 HRRP No. 266 of 2008
                                              C/W RFA No. 1530 of 2011

 HC-KAR



readiness    of   the   plaintiff   to       perform   the   terms   of the

agreement-Ex.P1, the plaintiff is not entitled for such relief.

          36. I have gone through the impugned judgment

passed by the Trial Court. The Trial Court has ignored all these

facts and circumstances and placed reliance only on the terms

of Ex.P1 which is an admitted document and proceeded to

decree the suit. It has not taken into consideration the fact that

the plaintiff has failed to prove his readiness and willingness in

performing his part of the contract by paying the advance

amount.      If at all, the plaintiff was ready with the cash as

contended by him to be paid as the balance consideration

amount, definitely he would have issued notice calling upon the

defendant to execute the sale deed. In view of all these facts

and circumstances, I am of the opinion that, the Trial Court has

committed an error in decreeing the suit of the plaintiff. Hence,

the same calls for interference by this Court. Accordingly, I

answer point No.2 in the 'affirmative' and proceed to pass the

following:

                                             ORDER

i) HRRP No.266/2008 is dismissed with costs.

- 27 -

NC: 2025:KHC:52959

HC-KAR

ii) RFA No.1530/2011 is allowed with costs.

iii) The judgment and decree dated 05.08.2011 passed in

OS.No.6580/2006 by the learned 17th Additional City Civil and

Sessions Court, (CCH-16) Bengaluru is set aside.

iv) Consequently, the suit of the plaintiff in

OS.No.6580/2006 is dismissed.

SD/-

(M.G. UMA) JUDGE

MKM/BH List No.: 1 Sl No.: 11

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter