Citation : 2023 Latest Caselaw 17198 MP
Judgement Date : 16 October, 2023
--1--
IN THE HIGH COURT OF MADHYA
PRADESH
AT I N D O R E
BEFORE
HON'BLE SHRI JUSTICE ACHAL KUMAR PALIWAL
ON THE 16th OF OCTOBER, 2023
SECOND APPEAL No. 1522 of 2022
BETWEEN:-
SETHIYA MOTORS FINANCE THROUGH ITS PROPRIETOR RAJENDRA
SETHIYA S/O KOMALRAM SETHIYA, AGED ABOUT 48 YEARS,
OCCUPATION: BUSINESS SANJEET ROAD MANDSAUR (MADHYA
PRADESH)
.....APPELLANT
(SHRI NITIN PHADKE, LEARNED COUNSEL FOR THE APPELLANT)
AND
GIRJA KUMARI D/O TULSIBAI, AGED ABOUT 52 YEARS, MOHALLA
GUDRI, TAHSIL AND DISTRICT-MANDSAUR (MADHYA PRADESH)
.....RESPONDENT
___________________________________________________________
This appeal coming on for admission this day, the court passed the
following order:
ORDER
This second appeal has been filed by the appellant being aggrieved by the judgment and decree dated 08.05.2022 passed by Principal District Judge, District-Mandsaur in RCA No.11/2020 whereby the first appellate court has upheld the decree and judgment dated 22.08.2019 passed by III- Civil Judge, Senior Division, Mandsaur in RCS No.341-A/2018 whereby appellant/plaintiff's suit/appeal has been dismissed.
--2--
02. Brief facts of the case are that appellant/plaintiff filed a suit for specific performance of contract dated 06.12.1995 and for permanent injunction on the ground that respondent/defendant had executed an agreement to sale in respect of disputed house on 06.12.1995 and received Rs.50,000/- as earnest money. Later on, defendant received various amounts from 25.02.2005 to 25.07.2017 but defendant did not execute the registered sale deed despite service of notice. On the basis of above averments, plaintiff filed a suit for specific performance and permanent injunction.
03. Learned counsel for the appellant has submitted that both courts below have specifically returned findings to the effect that agreement to sale (Ex.P-2) is proved but, still both the courts below have concluded that readiness and willingness on the part of appellant is not proved. Further, courts below have also held that suit is time barred. It is also urged that respondent/defendant did not appear before the trial court, therefore, he was proceeded ex-parte. Learned counsel for the appellant has also submitted that from the evidence of record, readiness and willingness on the part of appellant is clearly proved as he has continuously paid amount towards sale consideration to respondent/defendant. In this connection, he has placed reliance upon judgment of Apex Court delivered in the case of Prakash Chandra Vs. Angadlal and others, 1979 SC 1241. Learned counsel for the appellant has submitted that it is apparent from endorsement on agreement to sale (Ex.P-4) that respondent/defendant has received various amounts from 05.02.2005 to 05.07.2017, therefore, limitation will start from 05.07.2017. Despite notice, defendant did not execute registered sale-deed in appellant's favour, hence, in the instant case, part-II of Article 54 of Limitation Act would apply. In this
--3--
connection, he has relied on judgment of Apex Court delivered in the case of Madina Begum and another Vs. Shiv Murti Prasad Pandey and others, 2016 SCC 322. On above grounds, it is submitted that substantial questions of law arise in the instant case as mentioned in appeal memo.
04. I have heard learned counsel for the appellant and perused the records of Courts below.
05. It is apparent from records of Courts below that it is a case of concurrent findings of facts i.e. both the courts below have dismissed the suit/appeal filed by appellant/plaintiff.
06. Therefore, question arises as to when this Court can interfere with the findings of facts arrived at by the Courts below. In this connection, I would like to refer to the law laid down by the Hon'ble Apex Court in the case of Chandrabhan (Deceased) through Lrs. And Others vs. Saraswati and Others reported in AIR 2022 SC 4601, wherein Hon'ble Apex Court in para 33(iii) has held as under:-
"33 (iii) The general rule is that the High Court will not interfere with findings of facts arrived at by the courts below. But it is not an absolute rule. Some of the well - recognized exceptions are where
(i) the courts below have ignored material evidence or acted on no evidence; (ii) the courts have drawn wrong inferences from proved facts by applying the law erroneously; or (iii) the courts have wrongly cast the burden of proof. When we refer to "decision" based on no evidence", it not only refers to cases where there is a total dearth of evidence, but also refers to any case, where the evidence, taken as a whole, is not reasonably capable of supporting the finding".
07. Similarly in the case of Gurnam Singh (Dead) by legal representatives and Others vs. Lehna Singh (Dead) by legal representatives, Hon'ble Apex Court has held as under:-
"13.1.......However, in Second Appeal under Section 100 of the CPC, the High Court, by impugned judgment and order has
--4--
interfered with the Judgment and Decree passed by the First Appellate Court. While interfering with the judgment and order passed by the first Appellate Court, it appears that while upsetting the judgment and decree passed by the First Appellate Court, the High Court has again appreciated the entire evidence on record, which in exercise of powers under Section 100 CPC is not permissible. While passing the impugned judgment and order, it appears that High Court has not at all appreciated the fact that the High Court was deciding the Second Appeal under Section 100 of the CPC and not first appeal under Section 96 of the CPC. As per the law laid down by this Court in a catena of decisions, the jurisdiction of High Court to entertain second appeal under Section 100 CPC after the 1976 Amendment, is confined only when the second appeal involves a substantial question of law. The existence of 'a substantial question of law' is a sine qua non for the exercise of the jurisdiction under Section 100 of the CPC. As observed and held by this Court in the case of Kondiba Dagadu Kadam (Supra), in a second appeal under Section 100 of the CPC, the High Court cannot substitute its own opinion for that of the First Appellate Court, unless it finds that the conclusions drawn by the lower Court were erroneous being:
(i) Contrary to the mandatory provisions of the applicable law; OR
(ii) Contrary to the law as pronounced by the Apex Court; OR
(iii) Based on inadmissible evidence or no evidence.
It is further observed by this Court in the aforesaid decision that if First Appellate Court has exercised its discretion in a judicial manner, its decision cannot be recorded as suffering from an error either of law or of procedure requiring interference in second appeal. It is further observed that the Trial Court could have decided differently is not a question of law justifying interference in second appeal".
08. In this connection, Ishwar Dass Jain (Dead) through LRs vs. Sohan Lal (Dead) by LRs reported in (2000) 1 Supreme Court Cases 434 may also be referred to. Paras 11 and 12 of the said judgment is relevant and is under:-
"11. There are two situations in which interference with findings of fact is permissible. The first one is when material
--5--
or relevant evidence is not considered which, if considered would have led to an opposite conclusion. This principle has been laid down in a series of judgments of this Court in relation to section 100 CPC after the 1976 amendment. In Dilbagrai Punjabi vs. Sharad Chandra [1988 Supple. SCC 710], while dealing with a Second Appeal of 1978 decided by the Madhya Pradesh High Court on 20.8.81, L.M.Sharma, J. (as he then was) observed that "The Court (the first appellate Court) is under a duty to examine the entire relevant evidence on record and if it refuses to consider important evidence having direct bearing on the disputed issue and the error which arises as of a magnitude that it gives birth to a substantial question of law, the High Court is fully authorised to set aside the finding. This is the situation in the present case."
In that case, an admission by the defendant-tenant in the reply notice in regard to the plaintiff's title and the description of the plaintiff as `owner' of the property signed by the defendant were not considered by the first appellate Court while holding that the plaintiff had not proved his title. The High Court interfered with the finding on the ground of non- consideration of vital evidence and this Court affirmed the said decision. That was upheld. In Jagdish Singh vs. Nathu Singh [1992 (1) SCC 647], with reference to a Second Appeal of 1978 disposed of on 5.4.1991. Venkatachaliah, J. (as he then was) held:
"where the findings by the Court of facts is vitiated by non- consideration of relevant evidence or by an essentially erroneous approach to the matter, the High Court is not precluded from recording proper findings."
Again in Sundra Naicka Vadiyar vs. Ramaswami Ayyar [1995 Suppl. (4) SCC 534], it was held that where certain vital documents for deciding the question of possession were ignored - such as a compromise, an order of the revenue Court - reliance on oral evidence was unjustified. In yet another case in Mehrunissa vs. Visham Kumari [1998 (2) SCC 295] arising out of Second appeal of 1988 decided on 15.1.1996, it was held by Venkataswami, J. that a finding arrived at by ignoring the second notice issued by the landlady and without noticing that the suit was not based on earlier notices, was vitiated and the High Court could interfere with such a finding. This was in Second Appeal of 1988 decided on 15.1.1996.
12. The second situation in which interference with findings of fact is permissible is where a finding has been arrived at
--6--
by the appellate Court by placing reliance on inadmissible evidence which if it was omitted, an opposite conclusion was possible. In Sri Chand Gupta vs. Gulzar Singh [1992 (1) SCC 143], it was held that the High Court was right in interfering in Second Appeal where the lower appellate Court relied upon an admission of a third party treating it as binding on the defendant. The admission was inadmissible as against the defendant. This was also a Second Appeal of 1981 disposed of on 24.9.1985".
09. From pleadings of appellant/plaintiff in his plaint and evidence adduced by plaintiff himself, it is evident that Ex-P4's agreement to sale has been executed on 06.12.1995 and present suit for specific performance and permanent injunction has been instituted on 01.11.2018. Notice with respect to above agreement to sale has been given to respondent/defendant on 06.10.2018 / 29.10.2018. It is also apparent from Ex.P-4 (agreement to sale) that out of total sale consideration, Rs.50,000/- was given on the date of agreement to sale i.e. 06.12.1995 and only Rs.25,000/- remained to be paid. It is also apparent from Ex.P-4's agreement to sale that it was agreed between the parties that after 2 years registry will be executed in favour of plaintiff. Hence, in view of over all facts, including evidence, in this Court's opinion, plaintiff has failed to prove the fact of readiness and willingness on his part and in the instant case, it can also not be said that three years period of limitation would start from the date of notice.
10. If pleadings of the appellant and evidence adduced by the appellant and the impugned judgments passed by the Courts below are considered in light of the above legal principles/legal provisions reiterated in aforesaid judgments, then, in this Court's considered opinion, the findings of facts concurrently recorded by the Courts below are not liable to be interfered with in the instant case and it cannot be said that Courts below have ignored any material evidence or has acted on no evidence or Courts have drawn wrong inferences from the proved facts etc. Further, it cannot be
--7--
said that evidence taken as a whole, is not reasonably capable of supporting the findings. It can also be not said that the findings of Courts below are based on inadmissible evidence.
11. A perusal of the impugned judgments and decree passed by the Courts below reveal that they are well reasoned and have been passed after due consideration of oral as well as documentary evidence on record. Learned counsel for the appellant/plaintiff has failed to show that how the findings of facts recorded by the Courts below are illegal, perverse and based on no evidence etc. The learned Courts below have legally and rightly dealt with the issues involved in the matter and have recorded correct findings of facts. Hence, in the facts and circumstances of the case, principles laid down in Prakash Chandra (supra) and Madina Begum (supra) do not help appellant in any way.
12. For the reasons aforesaid, I find no merit in the instant second appeal. Concurrent findings recorded by the Courts below in favour of appellant/plaintiff are fully justified by the evidence on record. Concurrent findings recorded by the Courts below are not based on misreading or mis- appreciation of evidence nor it is shown to be illegal or perverse in any manner so as to call for interference in second appeal. No question of law, much less substantial question of law, arises for adjudication in the instant second appeal. Accordingly, the appeal is dismissed in limine.
13. A copy of this order along with record be sent back to the courts below for information and its compliance.
(ACHAL KUMAR PALIWAL ) JUDGE N.R.
Digitally signed by NARENDRA KUMAR RAIPURIA Date: 2023.10.17 19:56:51 +05'30'
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!