Citation : 2021 Latest Caselaw 14253 Mad
Judgement Date : 16 July, 2021
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED: 16.07.2021
CORAM:
THE HONOURABLE MS.JUSTICE P.T.ASHA
S.A.No.466 of 2008
&
M.P.No.1 of 2008
G. Bhoopathy ... Appellant
versus
1. A. Sundaramoorthy
2. Sherifa Bivi
3.K.Bagaram ...Respondents
Prayer: Second Appeal filed to set aside the judgment and decree made in A.S.No.236 of 2005 dated 22.08.2007 on the file of the Additional District Judge (II Fast Tract Court Judge) at Chennai, confirming the judgment and decree in O.S.No.1748 of 2000 dated 12.11.2003 on the file of the XII Assistant Judge, City Civil Court at Chennai, to be set aside and the Appeal be allowed.
For Appellant : Mr. A.S. Narasimhan
For Respondents : Mr. A.E. Ravichandran
for R1
R2- No appearance
R3- Not ready in notice
https://www.mhc.tn.gov.in/judis/
JUDGMENT
The above Second Appeal is filed by the third defendant in the suit
O.S.No.1748 of 2000 challenging the Judgment and decree in A.S.No.236
of 2005 dated 22.08.2007 on the file of the Additional District Judge (Fast
Tract Court No.II, Chennai) in and by which the judgment and decree of XII
Assistant City Civil Court, Chennai in O.S.No.1748 of 2000 had been
confirmed.
2. The parties are referred to in the same array as in the suit. The suit
in O.S.No.1748 of 2000 was filed by the plaintiffs for a specific
performance directing the defendants to execute a sale deed in favour of the
plaintiff at the plaintiff's expense in respect of vacant land bearing Plot
No.180, Block No.8, Mogappair Village, Annanagar (West), Chennai
measuring 4065 Square feet.
Plaintiffs' case:
3. The case of the plaintiff was that the suit property was originally
alloted to the first defendant by the Tamil Nadu Housing Board (TNHB)
https://www.mhc.tn.gov.in/judis/ vide its order dated 08.10.1986. On 12.12.1991, the first defendant had
executed an agreement of sale in favour of the plaintiff in respect of the said
property. As per the said agremeent, the first defendant had received a sum
of Rs.30,000/- and the agreement provided that the balance amount payable
to the Tamil Nadu Housing Board would be paid by the plaintiff. After
these dues are settled to the Tamil Nadu Housing Board and the Tamil Nadu
Housing Board executes a sale deed in favour of the first defendant, the first
defendant had in turn agreed to execute a sale deed in favour of the plaintiff
without insisting for any future payment.
4. It is also the case of the plaintiff that along with the agreement of
sale, a Power of Attorney of the same date was also executed in favour of
the plaintiff, so as to enable the plaintiff to take possession of the plot and to
construct thereupon after getting permission from the concerned authority.
The first defendant had also given a declaration to the Tamil Nadu Housing
Board that all installments and the final cost of the EMD payment would be
paid by the plaintiff in her name.
5. The plaintiff would submit that in keeping with the terms of the
https://www.mhc.tn.gov.in/judis/ agreement, he had been making payments to the Tamil Nadu Housing Board
on behalf of the first defendant. However, the plaintiff came to learn that
behind his back, the first defendant had also clandestinely paid the balance
amount to the Housing Board in the month of July 1999 and got a sale deed
executed in her favour. Despite the plaintiff's best efforts to get in touch
with the first defendant, he was not able to do so. Therefore, the plaintiff
had issued a legal notice dated 20.12.1999 calling upon the first defendant
to execute a sale deed in his favour. Though the notice was received on
22.12.1999 by the first defendant, she did not care to send any reply to the
said notice. Therefore, the plaintiff was constrained to institute the suit.
6. Originally the suit was filed only against the first defendant. After
the filing of the written statement by the 1st defendant, the second and third
defendants were impleaded as party defendants.
Written Statement of the First Defendant:
7. The first defendant had filed her written statement in which she had
mentioned about the sale in favour of the second defendant who in turn had
sold the suit property to the third defendant. The first defendant in her
https://www.mhc.tn.gov.in/judis/ written statement would deny all the allegations including the execution of
the agreement of sale as well as receipt of the sum of Rs.30,000/-. The
payment made to the Housing Board was also denied.
Additional Written Statement of the First Defendant:
8. An additional written statement was filed by the first defendant on
20.03.2003 after the plaint was amended in which she had come forward
with a contention that she had borrowed a sum of Rs.15,000/- from one
Gopu of Mogaperu, who had obtained her signatures in a blank stamp
papers and blank green papers, which has been utilized to create the
agreement of sale. She would deny that she had executed a Power of
Attorney in his favour. She would submit that after receiving a sum of
Rs.15,000, the said Gopu who had taken her to the Registrar's office,
obtained her signature by saying that he was creating a document in the
form of power of Attorney for the said amount. It was the said Gopu who
had sold the property to the second defendant as she could not repay the
sum of Rs.15,000/-.
9. The third defendant filed a written statement contending that the
https://www.mhc.tn.gov.in/judis/ alleged agreement dated 12.12.19991 is void ab intio and the said agreement
is not valid in the eye of law. Therefore, he strongly denied that the
plaintiff had been put in the possession of the suit property as early as 1991
and the said statement lacks truth.
10. He would further submit that he is a bona fide purchaser for value
under a sale deed dated 22.11.1999. The plaintiff has filed the suit only
with an intention to harass the third defendant and based on the agreement
dated 12.12.1991, the plaintiff is not entitled for any relief under the
Specific Relief Act.
11. The third defendant had also filed a suit O.S.No.4297 of 2002 for
a permanent injunction restraining the plaintiff in O.S.No.1748 of 2000
from interfering with his peaceful possession and enjoyment of the suit
property.
Trial Court
12. The plaintiff had examined himself as P.W.1 and had marked
Exs.A1 to A10 in support of his case. The first defendant examined herself
https://www.mhc.tn.gov.in/judis/ as D.W.1 and the third defendant had examined himself as D.W.2 and Exs.
B.1 to B.11 were marked on the side of the defendants.
13. The Learned XII Assistant City Civil Judge had framed the
following issues:
“1. Whether the suit is barred by limitation
2. Whether the plaintiff is entitled to the
relief of specific perforamnc as prayed for ?
3. To what other reliefs the plaintiff is
entitled to ?
14. The learned Judge on considering the evidence on record, decreed
the suit as prayed for. The learned Judge dismissed the suit OS.No.4297 of
2002 filed by the third defendant.
Appellate Court
15. Challenging the judgment and decree in O.S.No.1748 of 2000, the
third defendant alone had filed an appeal in A.S.No.236 of 2005. However,
no appeal was filed against the judgment and deree against the suit
https://www.mhc.tn.gov.in/judis/ O.S.No.4297 of 2002.
16. The learned District Judge II Fast Tract Court, Chennai
confirmed the judgment and decree of the Trial Court. Aggreived by the
same, the above Second Appeal has been filed once again only by the 3 rd
defendant.
17.The Second Appeal was admitted on the following substantial
question of law:
“When the Ex.A.3 is Registrable document under
Section 17 (1) (b) of the Registration Act, contrary to Section
47 can Ex.A.3 be received in evidence and looked into for the
purpose of passing decree in the suit?”
18. Pending the arguments the following substantial question of law
was framed by the Court on perusing the evidence on record and the
counsels have addressed their arguments on the same.
“Whether in the light of the specific clause in the Ex.A.3 agreement of sale that in the event of
https://www.mhc.tn.gov.in/judis/ the non-execution of the sale deed, the plaintiff purchaser would be entitled to refund of the advance amount with interest and cost of construction / improvements made on the suit property with penalty is the suit for specific performance maintainable?”
Submissions:
19. Mr. A.S.Narasimhan, learned counsel appearing on behalf of the
appellant would base his arguments on the sole contention that Ex.A.3 was
a sale deed, though it has been styled as an agreement of sale and therefore
it requires to be registered under Section 17 (1)(b) and since the same has
not been registered it cannot be received in evidence nor considered. This
argument has been advanced for the first time before this Court. He would
invite the attention of the Court to the recitals in the agreement of sale and
submit that the recital would show that the sale consideration was a sum of
Rs.30,000/- and the same was fully paid. Further the plaintiff was put in
possession of the property and therefore the said document is nothing but a
sale deed though styled as a sale agreement.
https://www.mhc.tn.gov.in/judis/
20. He would further submit that the third defendant is a bona fide
purchaser for value and therefore his possession has to be protected. It is
his contention that the plaintiff had not proved his readiness and
willingness.
21. Per contra, Mr. Ravichandran, learned counsel appearing on
behalf of the first respondent, would submit that it is for the first time that
the admissibility of the sale agreement as evidence has been raised. He
would further contend that despite a common judgment having been passed
in the matter, the third defendant has filed the appeal only in respect of one
suit. He would rely on the Judgement of the Hon'ble Supreme Court
reported in 2019 (11) SCC 432 – Kamal Kant Jain Vs. Surinder Singh
(Dead) Through Legal Representatives as an answer to the 2nd substantial
question of law framed by this Court. He would submit that where the
damages were fixed for securing specific performance then it is not a bar for
filing a suit for specific performance. He would argue that this defense was
also not raised before the Courts below.
22. He would further submit that the present contention of the learned
https://www.mhc.tn.gov.in/judis/ counsel for the appellant cannot be entertained since the document in
question viz; Ex.A.3, has been received without any objection and has been
marked. He would submit that neither in the written statement nor in the
grounds of appeal before the Appellate Court had this ground been raisedd
by the appellant.
23. He would submit that the Lower Appellate Court has considered
in detail the plea of the third defendant regarding the genuineness of the
agreement of sale Ex.A.3 to arrive at a conclusion that the same is a
genuine document. He would therefore submit that since both the Courts
have appropriately considered the issues and came to the right conclusion,
this Court cannot re-appreciate the evidence.
24. Heard the counsel and perused the documents.
25. The only contention that has been canvassed by the third
defendant/appellant before this Court is that the document, Ex.A.3 though
styled as an agreement of sale, is in effect a sale deed. This argument has
been put forward for the first time in this appeal. Once a document is
https://www.mhc.tn.gov.in/judis/ treated as a sale deed, then under Section 17 (1)(b) of the Registration Act
the same requires to be compulsorily registered. For this purpose, it is
necessary to consider the recitals of Ex.A.3. The recitals of Ex.A.3 would
indicate that on the date of the agreement, a sum of Rs.30,000/- had been
paid by the plaintiff/first defendant and he is under an obligation to pay the
monthly installments payable to the Housing Board as also any other
payments that was to be made to the Board. The Agreement of sale is also
accompanied by a Power of Attorney Ex.A.7, which has been executed by
the first defendant in favour of the plaintiff for interacting with the Housing
Board. On the completion of the period of lease and on the execution of the
sale deed by the Board in favour of the first defendant, she has undertaken
to execute the sale deed in favour of the plaintiff. Therefore on the date of
the agreement the 1st defendant could not execute the sale deed as the
further amounts were payable to the TNHB.
26.Only after these payments were cleared the sale deed would be
executed by the Housing Board in favour of the 1st defendant who inturn
was required to execute the sale deed in favour of the plaintiff. The 1 st
defendant had therefore authorized the plaintiff to pay the dues on her
https://www.mhc.tn.gov.in/judis/ behalf to the TNHB which fact was also detailed in Ex.A.4 declaration.
Therefore, Ex.A.3 can only be treated as an agreement of sale. That apart,
this plea has not been raised either before the Trial Court or before the
Appellate Court. Therefore, substantial question of law no.1 is answered
against the 3rd defendant / appellant.
27. As regards the second question of law the counsel for the
appellant / 3rd defendant had not made any submissions. This question of
law has been framed taking into consideration Section 23 (1) of the Specific
Relief Act, 1963 which reads as follows:
“Liquidation of damages not a bar to specific performance.— (1) A contract, otherwise proper to be specifically enforced, may be so enforced, though a sum be named in it as the amount to be paid in case of its breach and the party in default is willing to pay the same, if the court, having regard to the terms of the contract and other attending circumstances, is satisfied that the sum was named only for the purpose of securing performance of the contract and not for the purpose of giving to the party in default an option of paying money in lieu of specific performance.”
28. The learned counsel for the plaintiff has relied on the Judgement
https://www.mhc.tn.gov.in/judis/ of the Hon'ble Supreme Court reported in 2019 (11) SCC 432 – Kamal
Kant Jain Vs. Surinder Singh (dead) through Legal Representatives. The
Bench had held that where specified damages was provided in the
agreement to secure performance of the contract the same would not be a
bar to grant the relief of specific performance. However, when damages are
in the nature of paying money in lieu of specific performance then the same
would act as a bar to granting the relief of specific performance. Though
the language of the penultimate clause in the agreement of sale Ex.A.3
could be so construed, however, since this defense has not been urged either
before the Courts below or canvassed in right earnest by the appellant
before this Court, this substantial question of law is also answered against
the appellant.
29. The Judgements relied on by the learned counsel for the appellant
reported in 2019 (4) LW 512 – P.M.Thangavel Vs. M.Ramamoorthy and
others is distinguishable or facts. In the instant case a declaration had been
given by the 1st defendant permitting the plaintiff to pay the installments to
the TNHB and the plaintiff was so paying the installments to the knowledge
of the TNHB.
https://www.mhc.tn.gov.in/judis/
30. In fine, the Second Appeal is dismissed. Consequently, connected
Miscellaneous Petition is also closed. However, there shall be no order as
to costs.
16.07.2021
Index: Yes/no mrn/kan
To
1. The Additional District Judge (II Fast Tract Court Judge) Chennai
2. The XII Assistant Judge, City Civil Court at Chennai
https://www.mhc.tn.gov.in/judis/ P.T.ASHA, J.
mrn/kan
S.A.No.466 of 2008
16.07.2021
https://www.mhc.tn.gov.in/judis/
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!