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

Rajan vs Jose
2021 Latest Caselaw 14353 Mad

Citation : 2021 Latest Caselaw 14353 Mad
Judgement Date : 19 July, 2021

Madras High Court
Rajan vs Jose on 19 July, 2021
                                                                            S.A.(MD)No.290 of 2011


                        BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                               DATED : 19.07.2021

                                                      CORAM

                             THE HONOURABLE MR.JUSTICE G.R.SWAMINATHAN

                                              S.A (MD)No.290 of 2011

                Rajan                                                          ... Appellant
                                                        Vs.
                1. Jose
                2. Josephine Mary Indra                                     ... Respondents
                (R2 was impleaded vide court order
                dated 04.07.2013)


                Prayer :           Second Appeal filed under Section 100 of Civil Procedure
                Code, against the judgment and decree dated 10.08.2010 passed in
                A.S.No.9 of 2008 on the file of the District Judge, Kanyakumari at
                Nagercoil reversing the Judgment and Decree dated 27.11.2007
                passed in O.S.No.83 of 2005 on the file of Subordinate Court,
                Kuzhithurai.


                           For Appellant          : M/s.J.Anandavalli

                           For Respondents        : Mr.N.S.Ramakrishna Dass for R1.

                                                Mr.J.Bharathan for Mr.T.R.Jeyapalam for R2.




https://www.mhc.tn.gov.in/judis/
                1/8
                                                                          S.A.(MD)No.290 of 2011


                                                 JUDGMENT

The plaintiff in O.S.No.83 of 2005 on the file of Sub-Court,

Kuzhithurai, is the appellant in this Second Appeal. The suit was one

for specific performance. The plaintiff and the original defendant/R1

herein entered into a sale agreement dated 29.03.2004. The sale

consideration was fixed at Rs.1,87,500/-. The plaintiff paid a sum of

Rs.50,000/- as advance at the time of entering into the agreement.

2.The case of the plaintiff is that though he repeatedly

approached the defendant for concluding the sale transaction, the

defendant for some reason or the other did not come forward to do so.

The plaintiff issued notice dated 29.10.2005 (Ex.A2). The same was

received by the defendant. Before his reply dated 15.11.2005 (Ex.A5)

could reach the plaintiff, the suit was filed.

3.The defendant filed written statement controverting the plaint

averments. According to him, the plaintiff neither approached him nor

paid the balance sale consideration before the final date i.e.,

28.03.2005 stipulated in the agreement. The defendant claimed that

hoping that he would get the balance sale consideration within the

stipulated period, he entered into another transaction with one

https://www.mhc.tn.gov.in/judis/

S.A.(MD)No.290 of 2011

Presannan and his wife Ambili (Ex.B1). On account of failure on the

part of plaintiff to make the balance payment, the other agreement

entered into by him was not only not cancelled but the advance

amount paid by him was also forfeited.

4.The trial Court framed the necessary issues. The plaintiff

examined himself as PW1 and marked Exs.A1 to A5. The defendant

examined himself as DW1 and Exs.B1 & B2 were marked. After

consideration of the evidence on record, the trial Court by judgment

dated 27.11.2007 decreed the suit as prayed for and directed the

defendant to execute sale deed conveying the suit property in favour of

the plaintiff, after the plaintiff remitted the balance sale consideration

of Rs.1,37,500/-.

5.Aggrieved by the same, plaintiff filed A.S.No.9 of 2008 before

the District Court, Kanyakumari, Nagercoil. By the impugned

judgment and decree dated 10.08.2010, the judgment passed by the

trial Court was set aside and the appeal was allowed. Challenging the

same, the plaintiff filed this Second Appeal.

https://www.mhc.tn.gov.in/judis/

S.A.(MD)No.290 of 2011

6.The learned counsel appearing for the appellant reiterated all

the contentions set out in the memorandum of grounds. She pointed

out that the Appellate Court had wrongly concluded that time was the

essence of contract. In any event, the first appellate court had failed to

note that the plaintiff was always ready and willing to perform his part

of the contract. The plaintiff had consistently pleaded that he had

been approaching the defendant for concluding the sale transaction

and that it was the defendant who did not cooperate. This was

reiterated during his chief examination. In the cross-examination,

the plaintiff was asked if he gave any written notice prior to

29.10.2005. It can be concluded therefrom that the defendant did not

challenge the stand of the plaintiff that he made several oral demands

for concluding the sale transaction.

7.The learned counsel submitted that if really time was the

essence for the contract, the defendant would have disposed of the

property soon after the expiry of the period set out in the agreement.

But he did not do so. The suit property was sold in favour of the

second respondent herein only in the year 2011. She also pointed out

that the second respondent was not a bona-fide purchaser. He was

fully aware that the plaintiff had entered into a sale agreement with

the first defendant. During cross-examination of the first defendant, it https://www.mhc.tn.gov.in/judis/

S.A.(MD)No.290 of 2011

was suggested that since one Henry had offered to pay a higher

amount, the first defendant wanted to avoid the contract. The second

respondent is none other than the wife of the said Henry. This shows

that the suspicion entertained by the plaintiff was justified. The bona-

fides of the second respondent is under a serious cloud.

8.The learned counsel relied on the various decisions which find

place in the judgment of the first appellate court. She called upon this

Court to frame the substantial question of law, admit the second

appeal and dispose of the matter after putting the respondents on

notice and restore the decision of the trial Court. Per contra, the

learned counsel for the respondents submitted that the impugned

judgment does not call for any interference.

9.I considered the rival contentions and went through the

evidence on record. It is not in dispute that the plaintiff and the

defendant entered into Ex.A1 sale agreement dated 29.03.2004. The

sale consideration was fixed at Rs.1,87,500/-. A sum of Rs.50,000/-

was paid by the plaintiff as advance money and 28.03.2005 was fixed

as the final date for concluding the contract. Though the plaintiff

would claim that he was approaching the defendant even before the

https://www.mhc.tn.gov.in/judis/

S.A.(MD)No.290 of 2011

expiry of the said period for concluding the contract, the fact remains

that only on 29.10.2005 notice was sent for the first time to the

defendant. There is no evidence to show that during this period i.e.

from 29.03.2004 till 29.10.2005, the plaintiff was ready and willing to

perform his part of the contract.

10.It is not necessary to decide the issue if time was the essence

of the contract or not. The first appellate court had given a specific

finding that it cannot be said that the plaintiff was always ready and

willing to perform his part of the contract within the date specified in

the agreement and that he failed to prove the same. I am not

persuaded to hold that this finding is perverse. As rightly submitted by

the learned counsel for the respondents, the agreement was executed

on 29.03.2004. A long period of one year was fixed for concluding the

contract. The suit notice was issued 7 months after the said period

expired. The first appellate court has rightly came to the conclusion

that the plaintiff failed prove that he was ready and willing to perform

his part as contemplated by Section 16 of the Specific Relief Act.

Unless the ingredient of readiness and willingness is established, the

court will not be justified in granting the relief of specific performance.

https://www.mhc.tn.gov.in/judis/

S.A.(MD)No.290 of 2011

11.However, the plaintiff cannot be denied the refund of the

advance amount. The first respondent is directed to return the

advance amount of Rs.50,000/- with interest @ 6% p.a from

29.10.2005 till date of repayment. Since the validity of the agreement

is not disputed, the plaintiff will be entitled to charge on the suit

property.

12.With this direction, this Second Appeal is partly allowed. No

costs.

                                                                         19.07.2021

                Index              : Yes / No
                Internet           : Yes/ No
                skm

Note :In view of the present lock down owing to COVID-19 pandemic, a web copy of the order may be utilized for official purposes, but, ensuring that the copy of the order that is presented is the correct copy, shall be the responsibility of the advocate/litigant concerned.

To:

1. The Subordinate Judge, Kuzhithurai.

2. The District Judge, Kanyakumari, Nagercoil.

Copy to:

The Record Keeper, V.R. Section, Madurai Bench of Madras High Court, Madurai.

https://www.mhc.tn.gov.in/judis/

S.A.(MD)No.290 of 2011

G.R.SWAMINATHAN, J.

skm

S.A.(MD)No.290 of 2011

19.07.2021

https://www.mhc.tn.gov.in/judis/

 
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