Friday, 17, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Subrahmanyan vs Anil
2025 Latest Caselaw 1041 Ker

Citation : 2025 Latest Caselaw 1041 Ker
Judgement Date : 16 July, 2025

Kerala High Court

Subrahmanyan vs Anil on 16 July, 2025

Author: Sathish Ninan
Bench: Sathish Ninan
                                                             2025:KER:52432

                                                                 C. R.
               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

               THE HONOURABLE MR. JUSTICE SATHISH NINAN

                                   &

              THE HONOURABLE MR.JUSTICE P. KRISHNA KUMAR

     WEDNESDAY, THE 16TH DAY OF JULY 2025 / 25TH ASHADHA, 1947

                          RFA NO. 119 OF 2017

        AGAINST THE JUDGMENT DATED 19.09.2015 IN OS NO.302 OF 2013 OF

                         SUB COURT, CHAVAKKAD

                                -----

APPELLANT/THE SUPPLEMENTAL 8TH DEFENDANT:

            ALUKAS JEWELLERY,
            THRISSUR CORPORATION,BUILDING NO 25/1 M.O ROAD,
            THRISSUR VILLAGE & TALUK REPRESENTED BY
            THE MANAGING PARTNER P.V ANTO,
            AGED 51 YEARS,S/O.PUTHUSSERY ALUKAS VARGHESE,
            AVENUE ROAD, HOUSE NO.18/2980,
            THRISSUR CORPORATION,CHALAKKOTTUKARA DESOM,
            CHIRAYAM VILLAGE,THRISSUR TALUK.

            BY ADV SHRI.J.OM PRAKASH


RESPONDENTS/PLAINTIFF AND THE FIRST DEFENDANT:

    1       ANIL,
            AGED 48 YEARS, S/O. ALPPUZHA SEKHARAN, NATTIKA
            VILLAGE,CHAVAKKAD TALUK,NATTIKA P.O, THRISSUR.

    2       SUBRAHMANYAN,
            AGED 70 YEARS, S/O. ALAPPUZHA RAMAN, NATTIKA VILLAGE,
            CHAVAKKAD TALUK,
            PRESENT ADDRESS. PROF ALAP SUBRAHMANIAN,
            511.OE, WOOD GATE LANE TUSCON, AZ,85712-1343 USA,
            THE PRESENT POWER OFATTORNEY HOLDER VENUGOPALAN,S/O.
            GANGADHARAN, KUNNUPARAMPIL, EDAMUTTOM P.O,
            VALAPPAD, THRISSUR.
                                                                    2025:KER:52432


RFA NO. 119 OF 2017                    -2-


            BY ADVS.
            SHRI.G.S.REGHUNATH
            SRI.N.K.SUBRAMANIAN
            SHRI.SHEEJO CHACKO
            SHRI.ATHUL TOM
            SMT.LALITHA E.



     THIS   REGULAR   FIRST   APPEAL   HAVING   COME   UP   FOR   HEARING    ON
16.07.2025, ALONG WITH RFA.258/2016, THE COURT ON THE SAME DAY
DELIVERED THE FOLLOWING:
                                                            2025:KER:52432

                                                               C. R.
               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

               THE HONOURABLE MR. JUSTICE SATHISH NINAN

                                   &

              THE HONOURABLE MR.JUSTICE P. KRISHNA KUMAR

     WEDNESDAY, THE 16TH DAY OF JULY 2025 / 25TH ASHADHA, 1947

                          RFA NO. 258 OF 2016

        AGAINST THE JUDGMENT DATED 19.09.2015 IN OS NO.302 OF 2013 OF

                         SUB COURT, CHAVAKKAD

                                 -----

APPELLANTS/1ST & 2ND DEFENDANTS:

    1       SUBRAHMANYAN
            AGED 70 YEARS, S/O. ALAPPUZHA RAMAN,NATTIKA VILLAGE,
            DESOM, CHAVAKKAD TALUK, PRESENT ADDRESS: PROF: ALAP
            SUBRAHMANIAN, 511, OE, WOOD GATE LANE TUSCON, AZ,
            85712-1343, USA, POWER OF ATTORNEY HOLDER, REPRESENTED
            BY MR.VENUGOPALAN, AGED 49 YEARS, S/O. GANGADARAN,
            KUNNUMPARAMBIL, VALAPPAD VILLAGE, EDAMUTTOM
            DESOM,CHAVAKKAD TALUK, THRISSUR DIST, KERALA, INDIA.

    2       RAMAKRISHNAN
            AGED 77 YEARS (DIED), S/O.ALAPPUZHA RAMAN, NATTIKA
            VILLAGE, CHAVAKKAD TALUK.

            BY ADVS.
            SRI.M.P.PRABHAKARAN (PALAKKAD)
            SRI.N.K.SUBRAMANIAN
            SHRI.ATHUL TOM
            SMT.NITHYASREE SIVASANKAR
            SMT.LALITHA E.
                                                                     2025:KER:52432


RFA NO. 258 OF 2016               -2-

RESPONDENTS/PLAINTIFF & 8TH DEFENDANT:

    1       ANIL,
            AGED 48 YEARS, S/O. ALAPPUZHA SEKHARAN,
            NATTIKA VILLAGE/DESOM, CHAVAKKAD TALUK,
            PRESENT ADDRESS ANIL A.S., P.O.BOX 29036, DUBAI STREET,
            NO.25, AOUFBIN MALIK STREET, ALKHASAMLA, SHARJA.

    2       ALUKKAS JEWELLARY,
            THRISSUR CORPORATION, BUILDING NO. 25/1, M.O.ROAD,
            THRISSUR VILLAGE & TALUK, REPRESENTED BY THE MANAGING
            PARTNER P.V.ANTO,AGED 51 YEARS, S/O. PUTHUSSERY ALUKKAS
            VARGHESE, AVENUE ROAD, HOUSE NO. 18/2980, THRISSUR
            CORPORATION, CHELAKKOTTUKARA DESOM,CHIYYARAM VILLAGE,
            THRISSUR TALUK.



     THIS   REGULAR   FIRST   APPEAL    HAVING   COME   UP   FOR   HEARING    ON
16.07.2025, ALONG WITH RFA.119/2017, THE COURT ON THE SAME DAY
DELIVERED THE FOLLOWING:
                                                          2025:KER:52432
                        SATHISH NINAN &                       C. R.
                    P. KRISHNA KUMAR, JJ.
             = = = = = = = = = = = = = = = = = =
                  R. F. A. Nos.258 of 2016 &
                         119 of 2017
             = = = = = = = = = = = = = = = = = =
            Dated this the 16th day of July, 2025

                          J U D G M E N T

Sathish Ninan, J.

The decree for specific performance is under

challenge in these appeals by defendants 1 and 8

respectively.

2. The first defendant is the plaintiff's uncle

(father's brother). The second defendant is the power of

attorney holder of the first defendant. The 8 th

defendant is the transferee pendente lite. The second

defendant died and his legal heirs were impleaded as

defendants 3 to 7. They were subsequently deleted from

the party array.

3. The first defendant is settled in the United

States of America. The plaintiff is into business in

U.A.E. The plaintiff, and the first defendant through R. F. A. Nos.258 of 2016 & 119 of 2017

2025:KER:52432

his power of attorney holder the second defendant,

entered into Ext.A1 agreement for sale dated 21.02.2009.

Thereunder, 1 acre 20 cents of property belonging to the

first defendant was agreed to be conveyed to the

plaintiff. The sale consideration fixed was ₹ 1,50,000/-

per cent. An amount of ₹ 10 lakhs was paid towards

advance sale consideration. The period fixed for

performance was 11 months. Subsequently, on 29.03.2010,

the period was extended till 30.09.2010 and the sale

consideration was reduced to ₹ 1,40,000/- per cent.

4. According to the plaintiff, in May 2009, the

parties orally agreed that the sale consideration will

stand re-fixed at ₹ 1,20,000/- per cent. On 06.09.2010

the plaintiff issued Ext.A4 notice demanding performance

of the agreement. Ext.A6 is the reply, denying the

alleged oral agreement fixing the consideration at

₹ 1,20,000/-. It is accordingly that the suit is filed.

5. The defendant admitted Ext.A1 agreement. It was

also admitted that the sale consideration was later re- R. F. A. Nos.258 of 2016 & 119 of 2017

2025:KER:52432

fixed at ₹ 1,40,000/- per cent. However, the alleged

subsequent oral agreement bringing down the

consideration at ₹ 1,20,000/- per cent was denied. It

was contended that the plaintiff was not ready and

willing to perform Ext. A1 agreement.

6. The trial court, relying upon certain e-mail

communications between the parties, upheld the oral

agreement whereby the consideration was fixed at

₹ 1,20,000/-. It was found that the plaintiff was ready

and willing to perform the agreement. Taking note of the

passage of time since the execution of Ext.A1 agreement,

the court fixed the value at ₹ 1,50,000/- per cent, and

granted a decree for specific performance for the said

value.

7. We have heard Sri.J.Omprakash and Sri.N.K.

Subramanian on behalf of the appellants-defendants and

Sri.G.S.Reghunath, the learned counsel for the

respondent-plaintiff.

R. F. A. Nos.258 of 2016 & 119 of 2017

2025:KER:52432

8. The points that arise for determination in these

appeals are: -

(i) Is the alleged oral agreement re-fixing the consideration under Ext.A1 agreement at Rs.1,20,000/- proved by the available evidence?

(ii) Are the email communications inadmissible in evidence for want of certification in terms of Section 65B(4) of the Indian Evidence Act?

(iii) Does the evidence on record establish the continued readiness and willingness of the plaintiff?

(iv) Does the exercise of discretion by the trial court under Section 20 of the Specific Relief Act, to grant a decree for specific performance warrant any interference?

9. Ext.A1 agreement is admitted. The period fixed

under Ext.A1 was 11 months, which was to expire in

January, 2010. On 29.03.2010 the period was extended

till 30.09.2010 and the sale consideration was reduced

to ₹ 1,40,000/- per cent. The above is endorsed on the

reverse of Ext.A1. The above is also not in dispute.

According to the plaintiff, in May 2010 there was an

oral agreement slashing down the sale consideration to

₹ 1,20,000/- per cent. This is disputed by the

defendant. Therefore, the primary question is whether R. F. A. Nos.258 of 2016 & 119 of 2017

2025:KER:52432

the claim of the plaintiff that the sale consideration

under Ext.A1 agreement was re-fixed at ₹ 1,20,000/- per

cent, proved or not.

10. For proof of re-fixation of the sale

consideration at ₹ 1,20,000/- per cent the plaintiff

relies on various e-mail communications between the

parties; they are, Ext.A11, A13 and A23 series.

11. The learned counsel for the defendants contend

that the e-mails are not admissible in evidence for lack

of the necessary certification under Section 65B(4) of

the Indian Evidence Act. The learned counsel placed

reliance on the judgment of the Apex Court in Arjun

Panditrao Khotkar v. Kailash Kushanrao Gorantyal & Ors. [2020 (7) SCC 1] in

support of the contention. The learned counsel for the

plaintiff would on the other hand contend that e-mail

communications are not electronic records falling within

the ambit of Section 65 A and 65 B of the Evidence Act

and also under Section 2(1)(t) of the Information Technology

Act. Therefore, it does not require any certification R. F. A. Nos.258 of 2016 & 119 of 2017

2025:KER:52432

under Section 65B(4) of the Evidence Act. It is further

contended that the e-mail communications were marked in

evidence without any objection and even its genuineness

remained undisputed. It is too late in the day to raise

objection against its admissibility, it is argued.

12. The contention that an e-mail communication is

not an electronic record within the purview of Section

65A and 65B of the Evidence Act is devoid of merit.

Section 2(1)(t) of the Information Technology Act

defines an "electronic record" thus :-

"2(1)(t) "electronic record" means data, record or data generated, image or sound stored, received or sent in an electronic form or micro film or computer generated micro fiche."

Section 2(1)(o) defines "data" thus :-

"2(1)(o) "data" means a representation of information, knowledge, facts, concepts or instructions which are being prepared or have been prepared in a formalised manner, and is intended to be processed, is being processed or has been processed in a computer system or computer network, and may be in any form (including computer printouts magnetic or optical storage media, punched cards, punched tapes) or stored internally in the memory of the computer."

R. F. A. Nos.258 of 2016 & 119 of 2017

2025:KER:52432

The definitions admit of no doubt that the print out of

an e-mail communication is an electronic record. In Jisal

Rasak v. State of Kerala [2019 (4) KLT 159] this Court has acknowledged

that an e-mail communication is an electronic record

under Section 65B of the Evidence Act. The contention is

negatived.

13. Section 65B of the Evidence Act mandates that

the document mentioned therein shall contain the

certification under Section 65B(4) of the Evidence Act.

In Arjun Panditrao's (supra) the Apex Court, affirming the

view expressed in Anvar P.V. v. P.K.Basheer [2014 (10) SCC 473] in

categoric terms held that a certificate under Section

65(B)(4) is a sine qua non for the admissibility of

evidence of information contained in electronic records.

The earlier view to the contrary expressed in Tomaso Bruno

& Anr. v. State of Uttar Pradesh [(2015) 7 SCC 178], State (NCT of Delhi) v. Navjot

Sandhu [(2005) 11 SCC 600] and Shafhi Mohammad v. State of Himachal Pradesh

[(2018) 2 SCC 801] were overruled. Therefore, for the

admissibility of a document under Section 65B of the R. F. A. Nos.258 of 2016 & 119 of 2017

2025:KER:52432

Evidence Act, the certification under Section 65B(4) is

mandatory.

14. The e-mail communications relied on by the

plaintiff do not contain the certification under Section

65B(4). The e-mail communications were produced by the

plaintiff along with the plaint and were mentioned in

the listed documents. Its genuineness was not disputed

in the written statement. The first defendant, who is

the owner of the property and with whom the e-mail

communications took place was not examined. The second

defendant, who was the power of attorney holder of the

first defendant, died pending the suit. DW2 is the

subsequent power of attorney holder. He deposed in his

cross-examination that he is aware only about the facts

which occurred after the death of the second defendant.

He deposed, "രരാമകകൃഷഷഷ്ണൻ മരരിച്ചശശേഷമമുള്ള കരാരര്യശമ എനരിക്കറരിയമുകയമുള്ളള.".

He admitted the e-mail address of the first defendant in

the e-mail communications. Since the witness was

examined through an Advocate Commissioner, the e-mail R. F. A. Nos.258 of 2016 & 119 of 2017

2025:KER:52432

communications are seen marked in the following manner,

"Document shown to the witness is provisionally marked as Ext.A23 series (12

numbers)". Upon Ext.A23 series, the court has recorded

that such documents were admitted in evidence by

consent. The relevant endorsement reads thus:- "Admitted in

evidence by consent on 17.09.2011 and marked as Ext.A23". Therefore, it is

evident that the e-mail communications were admitted in

evidence without any objection and that even its

genuineness remain undisputed. The question is whether

even under such circumstances, the e-mail communications

become inadmissible in evidence for lack of

certification in terms of Section 65B(4) of the Evidence

Act.

15. In Sonu Alias Amar v. State of Haryana [(2017) 8 SCC 570], the

Apex Court was considering the admissibility of Call

Detail Records (CDRs) which did not contain the

certification under Section 65B(4) of the Evidence Act.

In that case, at the time of admitting the CDRs in

evidence, its admissibility, for lack of the R. F. A. Nos.258 of 2016 & 119 of 2017

2025:KER:52432

certification, was not challenged. The Apex Court held

that, the absence of certification is only a curable

defect and if raised at the appropriate time, the said

defect could have been cured. It was held that the

objection relates only to the mode of proof, and such

objections if not taken at the trial, cannot be

permitted to be urged at the appellate stage. The Apex

Court held,

"..... The crucial test, as affirmed by this Court, is whether the defect could have been cured at the stage of marking the document. Applying this test to the present case, if an objection was taken to the CDRs being marked without a certificate, the Court could have given the prosecution an opportunity to rectify the deficiency. It is also clear from the above judgments that objections regarding admissibility of documents which are per se inadmissible can be taken even at the appellate stage. Admissibility of a document which is inherently inadmissible is an issue which can be taken up at the appellate stage because it is a fundamental issue. The mode or method of proof is procedural and objections, if not taken at the trial, cannot be permitted at the appellate stage. If the objections to the mode of proof are permitted to be taken at the appellate stage by a party, the other side does not have an opportunity of rectifying the deficiencies. The learned Senior Counsel for the State referred to statements under Section 161 CrPC, 1973 as an example of documents falling under the said category of inherently inadmissible evidence. CDRs do not fall in the said category of documents. We are satisfied that an R. F. A. Nos.258 of 2016 & 119 of 2017

2025:KER:52432

objection that CDRs are unreliable due to violation of the procedure prescribed in Section 65-B(4) cannot be permitted to be raised at this stage as the objection relates to the mode or method of proof."

16. The decision in Sonu's case(supra) was referred to

by the Apex Court in Union of India v. Ravindra V. Desai [(2018) 16 SCC

273] and State of Karnataka v. M.R.Hiremath [(2019) 7 SCC 515]. These

judgments were referred to in Arjun Panditrao's case (supra).

Recently, in Sundar @ Sundarajan v. State by Inspector of Police (2023) SCC

OnLine SC 310 the Apex Court again acknowledged the ratio

in Sonu (supra). It was held,

"Therefore, we are inclined to agree with the ratio in Sonu by not allowing the objection which is raised at a belated stage that the CDRs are inadmissible in the absence of a Section 65B certificate, especially in cases, where the trial has been completed before 18 September 2014, i.e. before the pronouncement of the decision in Anvar P.V.."

17. Therefore, in the case at hand, the

admissibility of the e-mail communications for want of

certification under Section 65B of the Evidence Act

having not been taken at the trial, and rather, such

communications have been admitted in evidence by R. F. A. Nos.258 of 2016 & 119 of 2017

2025:KER:52432

consent, it is not open for the defendant to challenge

its admissibility at this stage on the ground of lack of

certification under Section 65B. We negative the

contention.

18. Now we proceed to discuss on the evidence

regarding the oral agreement re-fixing the price. The

oral agreement is claimed to have been struck during the

month of May 2010. Exts.A11, A13 and A23 series are the

email communications relied on by the plaintiff to prove

the same. Ext.A11 is an e-mail communication dated

23.05.2010 by the first defendant to the plaintiff. In

Ext.A11 it is stated,

"I am quite satisfied with the new amount (142.8 lac) and glad it is advantageous to my dear nephew even at the higher stamp price. You may subtract the advance paid last year (10 lac) and so the final amount is 132.8 lac".

According to the plaintiff, on measurement, the extent

of the property was found to be 1 acre 19 cents.

Calculating the value for the said extent at

₹ 1,20,000/- per cent, the total sale consideration R. F. A. Nos.258 of 2016 & 119 of 2017

2025:KER:52432

would be ₹ 142.8 lakhs. This is the figure acknowledged

by the first defendant in Ext.A11 e-mail communication.

This lends credence to the plaintiff's claim of parties

having agreed to bring down the consideration to

₹ 1,20,000/- per cent. Ext.A13 is the e-mail

communication dated 20.05.2010 by the plaintiff to the

first defendant. Therein, the consideration has been

specified as ₹ 1,20,000/- per cent. The relevant portion

of the communication reads thus:-

"I am reconfirming the details given by pappan related to the land deal we are agreed up on:

1. Total area of the land per document and agreed after measurement = 119 cents - which belongs to survey nos. 197/5, 197/7 and 197/8.

2. Agreed price per cent : IRS 1,20,000.00 (One Lakh and Twenty Thousand - based on the latest land value by the government)

3. Total value for the land = 119 * 120,000.00 = IRs 1,42,80,000 (One Crore Forty Two lakhs and Eighty Thousand).

4. Stamp paper requirement for the registration as per the new legislation @ 9% - IRs. 12,85200 (12 Lakhs Eighty Five Thousand and Two Hundred Rupees)

- will confirm the same and purchase the required stamp paper."

R. F. A. Nos.258 of 2016 & 119 of 2017

2025:KER:52432

Ext.A23(h) is the e-mail communication dated 23.05.2010

sent by the first defendant to the plaintiff in reply to

Ext.A13. Therein it is stated thus :-

"I am quite satisfied with the new amount (142.8 ac) and glad it is advantageous to my dear nephew even at the higher stamp price."

Evidently, the consideration is accepted by the first

defendant. Ext.A23 is an e-mail communication dated

08.08.2010 by the plaintiff to the first defendant.

Therein the plaintiff expressed his gratefulness to the

first defendant for having reduced the price of the

property. Therein it is stated,

"I can understand your mind. You like us very well. That is the reason you are ready to reduce the property price very much (i.e. about 66 lakhs from total amount, if the information you received is correct). I bow my head infront of your generosity and affection to me".

19. The plaintiff, in his proof affidavit, has

sworn to that since the fair value of the property was

re-fixed by the Government at ₹ 1,20,000/- from

₹ 12,000/- there occurred huge difference in the stamp

duty payable, and taking note of the same the first R. F. A. Nos.258 of 2016 & 119 of 2017

2025:KER:52432

defendant agreed to bring down the sale price to

₹ 1,20,000/- per cent and both the parties agreed to the

same in May 2010. Pertinently, such statement of the

plaintiff was not challenged in cross-examination. This

is a vital circumstance corroborating the oral

agreement. Therefore, we are inclined to uphold the

plaintiff's contention that the parties had re-fixed the

consideration at ₹ 1,20,000/- per cent.

20. The learned counsel for the appellant-defendant

would contend that Ext.A1 agreement stood cancelled by

defendants as per Ext.A6 notice dated 28.09.2010.

Therefore, the plaintiff ought to have sought a prayer

for declaration that the cancellation of Ext.A1 is bad

in law. Without such relief, the mere suit for specific

performance is not maintainable, it is argued. The

learned counsel relied on the judgment of the Apex Court

in Sangita Sinha v. Bhawana Bhardwaj & Ors. (2025 INSC 450 : 2025 AIAR Civil

15). Therein the Apex Court held that in a case where the

agreement stood cancelled, the plaintiff ought to seek R. F. A. Nos.258 of 2016 & 119 of 2017

2025:KER:52432

for a declaration against such cancellation and seek for

specific performance.

21. Noticeably there is no plea in the written

statement that the agreement for sale was cancelled.

Ext.A6 reply notice is relied on to contend that the

agreement was cancelled. The portions in Ext.A6 which

the learned counsel relied on reads thus :-

"തരാങ്കളളുടടെ ശനരാടട്ടീസരിൽ പറയമുന്നതമുശപരാടല വഹകൾ തരാങ്കളളുടടെ കകരിക്കഷ തട്ടീറഷ നൽകമുവരാൻ എടന്റെ കകരി തയരാറല. ....... ടെരിയരാടന്റെ പപവകൃതരി മനനഃപപൂർവ്വമമുള്ള കരരാർ ലലംഘനമരാകമുന്നമു.. തരാങ്കളളുടടെ ശനരാടട്ടീസരിൽ പറയമുന്ന രട്ടീതരിയരിൽ വഹകളളുടടെ തട്ടീറഷ നടെതമുവരാനമുള്ള ബരാധര്യത എടന്റെ കകരിക്കഷ ഇലരാതതരാഷ്ണഷ . ..... കരരാർ പപകരാരലം

അഡഡരാൻസരായരി നൽകരിയരിടളുള്ള 10 ലകലം രപൂപ തരാങ്കളളുടടെ കകരിക്കഷ മടെക്കരി നൽകമുവരാൻ എടന്റെ കകരി തയരാറമുള്ളതരാഷ്ണഷ." (underlining is ours)

On a proper understanding of Ext.A6, we are unable to

agree with the contention. Ext.A6 notice was preceded by

Ext.A4 notice issued by the plaintiff calling upon the

defendant to perform Ext.A1 agreement as modified by the

oral agreement fixing the consideration at ₹ 1,20,000/-. R. F. A. Nos.258 of 2016 & 119 of 2017

2025:KER:52432

In Ext.A6 reply, the defendant denied the subsequent

modification in the consideration and stated that he is

not willing to convey the property in the manner as

claimed in Ext.A4 notice. He has also stated that he is

not bound to execute the sale deed in the manner as

claimed in Ext.A4. He has also expressed his willingness

to return the advance sale consideration. In our opinion

the above does not amount to a notice of cancellation of

the agreement. All that is expressed in Ext.A6 is the

refusal to perform the agreement in the manner as

claimed in Ext.A4, that is, by fixing the consideration

at ₹ 1,20,000/-. There is no cancellation of the

contract as such, thereunder. Hence we negative the plea

that the frame of the suit is bad for absence of a

prayer for declaration.

22. What remains for consideration is regarding the

readiness and willingness of the plaintiff and the

exercise of discretion under Section 20 of the Specific

Relief Act. Ext.A1 agreement was entered on 21.02.2009 R. F. A. Nos.258 of 2016 & 119 of 2017

2025:KER:52432

fixing the period at 11 months and the sale

consideration at ₹ 1,50,000/- per cent. One year later

ie. on 29.03.2010 the period of the agreement was

extended till 30.09.2010 and the sale consideration was

brought down to ₹ 1,40,000/-. In May 2010, the sale

consideration is again brought down to ₹ 1,20,000/-. By

the passage of time the land value would only go up. The

slashing of the consideration could only be as desired

by the plaintiff; that it was so is evidenced by the e-

mail communications referred to earlier.

23. The plaintiff had claimed that he was always

having the balance sale consideration with him to go

ahead with the transaction. In the plaint it was pleaded

that he had arranged funds by availing loans from the

National Bank of Dubai (NBD), MASHREQ Bank, RAK Bank. In

his cross-examination (PW1) he would depose that he had

rupees one crore and eighty lakhs with him and that it

was retained in India and abroad. He deposed, R. F. A. Nos.258 of 2016 & 119 of 2017

2025:KER:52432

"21-1-2010 തട്ടീയതരിക്കമുള്ളരിൽ ഒശരക്കർ ഇരമുപതഷ ടസന്റെഷസഷ എടെമുക്കരാനമുള്ള പഷ്ണലം എടന്റെ കകവശേലം ഉണരായരിരമുന്നമു. ഒരമു ശകരാടെരി എൺപതഷ ലകലം രപൂപ കകവശേലം ഉണരായരിരമുശന്നരാ (Q) ഉണരായരിരമുന്നമു. (A) ഇനര്യയരിലമുലം വരിശദേശേതമുലം ആയരിരമുന്നമു."

However he did not produce any documents evidencing the

same. In further cross-examination he would depose that

out of the total sale consideration he availed a loan of

₹ 1 crore and the remaining 70 lakhs was available in

his accounts with the South Indian Bank and State Bank

of India. The relevant deposition reads thus :-

"ആദേര്യ കരരാർ കരാലരാവധരിക്കമുള്ളരിൽ തടന്ന തട്ടീറഷ എടെമുക്കരാനമുള്ള സലംഖര്യ ഉണരായരിരമുന്നമു. അതരിൽ കമുറച്ചഷ വരായഷപ എടെമുതമു. ഒരമു ശകരാടെരി രപൂപ വരായഷപ എടെമുതമു. ശരഖ ടകരാണഷ കരാഷ്ണമുശമരാ (Q). (A) UAE Bank ൽ നരിന്നരാഷ്ണഷ. ശരഖ എടന്റെ കയരിൽ ഇല. ബരാക്കരി 80 ലകലം രപൂപ liquid money ഉള്ളതരായരി കരാഷ്ണമുശമരാ (A) ഏകശദേശേലം 70 ലകലം രപൂപ ഉള്ളതരായരി കരാഷ്ണരാലം. South Indian Bank, State Bank of India എന്നരിവരിടെങ്ങളരിൽ ഉള്ളതരായരി കരാഷ്ണരാലം. ആയതരിടന്റെ record ഹരാജരരാക്കരിയരിടരില."

However, in Ext.A12 e-mail communication by the first

defendant to the plaintiff, the plaintiff had

represented to the first defendant that an amount of ₹ 1

crore is available in two Banks in the NRI account of R. F. A. Nos.258 of 2016 & 119 of 2017

2025:KER:52432

the plaintiff with the State Bank of India and the South

Indian Bank and that the balance amount could be

arranged from UAE. At the stage of evidence, the

plaintiff relied upon Ext.A7 accounts statement with the

HDFC Bank to show the availability of the funds with

him. The total sale consideration for the 119 cents at

the rate of ₹ 1,60,000/- would be 1,90,40,000/-. Out of

the same an amount of ₹ 10 lakhs was paid on the date of

Ext.A1. The balance sale consideration payable is

₹ 1,80,40,000/-. In addition to this the plaintiff was

required to raise the stamp duty, registration fee, and

other expenses. Even going by Ext.A7 bank statement,

amount in excess of ₹ 1 crore was available in his

account only since 08.07.2010. Prior to that the amount

in the account was only 7 digits, which would be

insufficient to take the transaction forward. Of course,

it is not in dispute that the plaintiff is a businessman

in UAE. Hence, the mere inconsistency as above and the

fact that he did not show the availability of funds R. F. A. Nos.258 of 2016 & 119 of 2017

2025:KER:52432

during the period, by itself, may not be sufficient

enough to decide upon his readiness to go ahead with the

transaction.

24. The evidence reveal that there were various

hurdles in taking the transaction forward. Even going by

the plaintiff's case, on one occasion when he came down

to get the sale deed executed it was understood that the

thumb impression of the first defendant is necessary on

the original stamp papers. The stamp papers had to be

sent to the first defendant at USA for the same. In the

meanwhile, the Government had notified the fair value of

the property at ₹ 1,20,000/- per cent burdening the

plaintiff with the liability to pay huge amounts towards

stamp value. There were issues with regard to the

transferring of such large amounts either from India or

from the plaintiff's business place at UAE to the first

defendant's place in USA. There also cropped up the

requirement of payment of capital gains by the first

defendant, which the parties understood to be 20% of the R. F. A. Nos.258 of 2016 & 119 of 2017

2025:KER:52432

sale consideration. To avoid such payment the parties

were exploring the possibility of getting a certificate

from the village office that the property is an

agricultural land. The parties were indefinite regarding

the course of action, and obtaining of such certificate

was taking time. It could not be obtained even by August

2010.

25. Since even as in August 2010, the parties were

unable to obtain certificate regarding the nature of the

land, the plaintiff insisted that the deal be completed

by proceeding to pay capital gain tax. As was noticed,

such course would require the seller to pay tax at 20%,

on the sale consideration. Hence the first defendant was

not agreeable for the same. Though a further extension

of time was suggested to the plaintiff to procure

certificate from the village office, he, as per

Ext.A23(k) e-mail, in categoric terms expressed that he

is not interested in further extending the agreement

period and that he will be unable to come down to the R. F. A. Nos.258 of 2016 & 119 of 2017

2025:KER:52432

native place for the next four months. He required the

deal to be done by payment of capital gain tax. The e-

mail dated 17.08.2010 between the plaintiff and the

first defendant are relevant in this regard. The first

defendant wrote to the plaintiff:-

"Regarding land registration village agricultural land certificate is unclear and will take some more time to receive clarification. I am not in favour of executing the affidavit to seek exemption from income tax. Await development. In the circumstances your planned visit to Kerala on 27/8/'10 may be further postponed."

To this, the plaintiff sent a reply, the relevant

portion of which reads,

"If it is impossible to arrange this registration in this month, I am unable to visit Kerala within four months. Meanwhile, our agreement time will finish. Even if you are ready to extend the agreement period I do not wish to do like that. So I am not liking to change my schedule to Kerala. If not possible to arrange the required certificate, we can proceed on Option-I."

The Option-I mentioned is by payment of 20% capital gain

tax. This is evident from the e-mail communication dated

15.07.2010 by the first defendant to the plaintiff

wherein it is stated,

"Now to the matter on hand. There are two options as per your e-mails. (see below). They are :

R. F. A. Nos.258 of 2016 & 119 of 2017

2025:KER:52432

1) Pay a small 20% tax (capital gains) at the time of registration and

2) get a "agricultural land certificate" that allows no tax at registration but the danger of up to 50% total tax later."

To the insistence of the plaintiff to go ahead with the

transaction on payment of 20% capital gains tax the

first defendant answered in the negative and expressed

his willingness to return the advance amount.

26. The first defendant had brought down the sale

consideration from ₹ 1,50,000/- per cent to ₹ 1,20,000/-

per cent. Obviously this was at the instance of the

plaintiff and for his benefit. Thereafter, the plaintiff

wanted the first defendant to go ahead with the

transaction burdening the first defendant with 20%

capital gains tax, when yet another option was available

for the first defendant but, which appeared to take

time. It was under such circumstances that the agreement

failed.

27. Upon such intimation by the first defendant as

above, the plaintiff had returned the title deeds and R. F. A. Nos.258 of 2016 & 119 of 2017

2025:KER:52432

other documents relating to the property to the second

defendant. PW1 admitted the same in his cross-

examination thus:-

"ടസപഷതലംബർ 30-നഷ ആധരാരങ്ങളളുലം ശരഖകളളുലം രരാമകകൃഷഷഷ്ണൻ പറഞ പപകരാരലം തരിരരിച്ചഷ ടകരാടെമുതമു. "

Therefore, even the plaintiff appeared to have given up

the intention to proceed further upon the agreement.

This even tells upon his willingness to go ahead with

the agreement.

28. Incidentally, there is yet another aspect. With

regard to the extent of property, a reading of the email

communications would indicate that the first defendant

has gone by the statement of the plaintiff that on

measurement the available extent was found to be 1 acre

19 cents. The sale price was to be on centage basis. In

the written statement the defendants contended that the

extent is 1 acre and 20 cents. Though there has been a

measurement of the property, neither the plan is

produced nor the surveyor who measured the property was R. F. A. Nos.258 of 2016 & 119 of 2017

2025:KER:52432

examined. It is to be noticed that the plaintiff has

scheduled only 1 acre and 19 cents and has sought for

conveyance of the same. As per the title deed the extent

is 1 acre 20 cents. Therefore, to obtain a decree for

specific performance, the plaintiff ought to have

convinced the court of the extent of the property

available. However, it is not done.

29. Thus, on appreciating the entire evidence on

record, we are of the opinion that this is not a fit

case where the discretion is to be exercised to grant a

decree for specific performance. The above aspects did

not go into the zone of consideration of the trial court

while considering the issue of exercise of discretion.

The decree and judgment of the trial court are thus

liable to be interfered with.

30. Having held that the plaintiff is not entitled

for a decree for specific performance, necessarily the

plaintiff is entitled to get the alternate relief of

return of the advance sale consideration paid, with R. F. A. Nos.258 of 2016 & 119 of 2017

2025:KER:52432

interest. The plaintiff is a businessman. He could have

utilised the amount in his business. Having due regard

to the same and the facts of the case, we are of the

opinion that interest could be granted at the rate of

12% per annum from the date of payment till date of

suit, and thereafter at the rate of 9% per annum till

date of decree. Interest from the date of decree could

be confined to 6%. In the light of the circumstances

which prompted this Court to exercise its discretion not

to grant specific performance but to grant decree for

return of sale consideration, the plaintiff cannot be

denied the statutory charge over the property available

under Section 55(6)(b) of the Transfer of Property Act.

In the result, these appeals are allowed. The

decree and judgment of the trial court are set aside.

The plaintiff is granted a decree for recovery of ₹ 10

lakhs with interest at the rate of 12% per annum from

21.02.2009 till date of suit (05.10.2010) and thereafter

at the rate of 9% per annum till date of decree, and R. F. A. Nos.258 of 2016 & 119 of 2017

2025:KER:52432

thereafter at the rate of 6% per annum till realisation,

from the plaint schedule property as a charge and by

sale of it, and from the first defendant and his assets.

The plaintiff shall be entitled for proportionate costs

throughout.

Sd/-

SATHISH NINAN JUDGE

Sd/-

P. KRISHNA KUMAR JUDGE kns/-

//True Copy//

P.S. To Judge

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

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

 
 

LatestLaws Partner Event : IDRC

 
 
Latestlaws Newsletter