Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Jothimaniammal vs Mohammed Rabiq
2022 Latest Caselaw 6515 Mad

Citation : 2022 Latest Caselaw 6515 Mad
Judgement Date : 30 March, 2022

Madras High Court
Jothimaniammal vs Mohammed Rabiq on 30 March, 2022
                                                                                 A.S(MD)No.02 of 2019


                       BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                    Dated :30.03.2022

                                                        CORAM

                                  THE HONOURABLE MS. JUSTICE R.N.MANJULA
                                              A.S(MD).No.02 of 2019
                                           and C.M.P(MD)No.148 of 2019
                     JothimaniAmmal                             ... Appellant/Defendant
                                                          Vs.

                     Mohammed Rabiq                             ... Respondent/Plaintiff

                     Prayer :This Appeal Suit is filed under Section 96 of the Civil
                     Procedure Code against the judgment and decree dated 19.07.2018 made
                     in O.S.No.24 of 2012 on the file of the Additional District cum Fast
                     Track Court, Kumbakonam.

                                    For Appellant     :Mr.V.K.Vijayaraghavan
                                    For Respondent      :Mr.S.Deenadhayalan
                                                     For Mr.B.Anandan

                                               J U D G M E N T

This Appeal Suit has been preferred challenging the judgment and

decree passed by the learnedAdditional District Judge, (FTC),

Kumbakonam, dated 19.07.2018, made in O.S.No.24 of 2012.

https://www.mhc.tn.gov.in/judis A.S(MD)No.02 of 2019

2. The appellant was the defendant in the suit; the respondent/plaintiff

has filed the suit for specific performance on the basis of a sale

agreement dated 17.09.2007; as per the case of the plaintiff, the suit

property belongs to the defendant; on 17.09.2007, he entered into a sale

agreement with the defendant in respect of the suit property for a sale

consideration of Rs.19,00,000/- (Rupees nineteen lakhs only) and gave

Rs.5,00,000/- (Rupees five lakhs only) as advance; time for performance

of contract was agreed at three months; however, the time for

performance was being extended from time to time as under:

                      Date of extension                    Time
                      16.12.2007                           3 months
                      15.03.2008                           6 months
                      14.09.2008                           6 months
                      08.07.2009                           6 months



2.ii). The plaintiff is an Engineer, Architect and he is also doing business

in real estate; despite the plaintiff was ready and willing to perform his

part of contract, the defendant was protracting the time without

complying the terms of contract and hence, on 28.06.2012, the plaintiff

sent a pre-litigation notice and that was received on 29.06.2012; since

https://www.mhc.tn.gov.in/judis A.S(MD)No.02 of 2019

the defendant did not come forward to execute the sale deed, the plaintiff

has filed the suit for specific performance; he also sought an alternative

relief for refund of advance amount of Rs.5,00,000/- (Rupees five lakhs

only) with interest at the rate of 12%.

3.The defendant has admitted the execution of the sale agreement and

also the periodical extension of time as mentioned above; however, for

the extension of time, the defendant is no way a reason; only because the

plaintiff was not able to pay the sale consideration, the time needed to be

extended each time; the suit has been filed after three years from the date

of expiry of the last extension of time; despite he delayed 6 years time,

he has filed the suit to purchase for Rs.19 lakhs; the defendant is a senior

citizen, who intended to sell the property just for the purpose of

purchasing a small house site for herself and to perform her daughter’s

marriage; the defendant has cooperated with the plaintiff to get the

contract completed even by letting him to take premises with the

superstructure; since the plaintiff insisted vacant site, the defendant

vacated the tenants in the shops of the building and informed the plaintiff

that the building is ready; but the plaintiff did not come forward to pay

https://www.mhc.tn.gov.in/judis A.S(MD)No.02 of 2019

the balance sale consideration and get the sale deed executed in time;

hence, the suit should be dismissed.

4.On the basis of the rival submissions, the learned trial Judge has

framed the following issues:

1.17.09.2007 njjpapl;ltHf;Ffpuacld;gof;ifg; gj;jpuk; cz;ikahdjh? mJbry;yj;jf;fjh?

2. thjptHf;fpy; nfhhpa[s;sVe;wijMw;Wfghpfhuk; thjpf;Ffpilf;ff; Toajh?

3. thjptHf;fpy; khw;Wg; ghpfhukhfnfhhpa[s;sbjhifthjpf;Fmth; nfhhpa[s;sgotl;oa[ld; fpilf;fj;jf;fjh?

4. thjptHf;Fr; brhj;ijfpuak;

bgwtpUg;gj;JlDk;>jahuhft[k; ,Ue;Jte;jhuh?

5. thjpf;Fvj;jifaepthuzk; fpilf;fj;jf;fJ?

5.During the course of trial, on the side of the plaintiffs, four witness

were examined as P.W.1to PW.4 and thirteen documents were marked

as Ex.A.1 to Ex.A.13. On the side of the defendant, the defendant has

examined himself as D.W.1 and threedocumentswere marked as Ex.B.1

to Ex.B.3.

https://www.mhc.tn.gov.in/judis A.S(MD)No.02 of 2019

6. At the conclusion of the trial and after considering the materials

available on record, the learned trial Judge has decreed the suit for

specific performance. Aggrieved over that, the defendant has preferred

this Appeal Suit.

7. The learned counsel for the appellant/defendant submitted thatthe suit

itself is barred by limitation in view of the latest judgment of the Hon’ble

Supreme Court held in Urvashi Aggarwal (since deceased) through lrs

and another Vs. KushagrAnsal (successor in interest of erstwhile

defendant No.1 Mrs.Suraj kumara) and others reported in 2020(2)

LW 803; the plaintiff was not at all ready and willing to perform his part

of contract and it was only at the default of the plaintiff, the defendant

needed to extend the time periodically; even a suit has been filed after

three years from the date of expiry of last extension and that would show

the lack of readiness and willingness on the part of the respondent/

plaintiff. The appellant being a senior citizen had plans about the sale

consideration she might get out of the sale of the suit property; even at

the time of execution of sale, she was 70 years old and that was taken

advantage by the plaintiff and now he wanted to get the sale deed

https://www.mhc.tn.gov.in/judis A.S(MD)No.02 of 2019

executed in respect of the suit property, to which value had increased

multiple times; due to escalation of cost of living and the property value

when the sale amount agreed before six years, the appellant could not

purchase a house cite and cannot celebrate marriage of her daughter; the

conduct of the respondent/plaintiff would show that he just wanted to get

the undue enrichment by delaying the sale; the learned trial Judge has

omitted to appreciate the facts and evidence in a proper perspective and

granted the relief of specific performance; despite the balance of equity

was in favour of the appellant, the learned trial Judge omitted to consider

and granted the relief of specific performance by overlooking the default

on the part of the respondent; hence, the appeal should be allowed.

8.The learned counsel for the respondent/plaintiff submitted that even

though time for performance of contract was extended each time, it was

with the consent of the defendant and the defendant herself knows that

the respondent/plaintiff is a person of means and that he could complete

the sale transaction by giving the balance sale consideration; it is

because of the default on the side of the appellant in not making the

vacant possession ready for handing over the sale transaction, the time

https://www.mhc.tn.gov.in/judis A.S(MD)No.02 of 2019

for contract was needed to be extended each time; the appellant has

preferred this appeal just in order to enrich herself taking advantage of

the present appreciation of value of the suit property; the learned trial

Judge has rightly dealt with the evidence available on record and found

the equitable relief of specific performance in favour of the plaintiff and

the judgment does not require any interference.

9. Points for consideration:

i)Whether the suit filed by the plaintiff itself is barred by limitation?

ii)If it is proved that the suit is not barred by limitation, whether the plaintiff had proved his readiness and willingness to perform his part of contract?

10. The fact about the execution of sale agreement dated 17.09.2007 is

not disputed. The entitlement of the appellant to the suit property is also

not in dispute; The fact that time to perform the contract is being

extended from time to time with the consent of both parties is also

admitted. The contention of the appellant is that the time was extended

https://www.mhc.tn.gov.in/judis A.S(MD)No.02 of 2019

each time because of the lack of readiness and willingness on the part of

the respondent/plaintiff and the appellant/defendant was nowhere

responsible. The learned counsel for the appellant relied on the recent

judgment of the Hon’ble Supreme Court held in Urvashi Aggarwal

(since deceased) through lrs and another Vs. KushagrAnsal

(successor in interest of erstwhile defendant No.1 Mrs.Suraj

kumara) and others reported in 2020(2) LW 803. The attention of this

Court was drawn to the following paragraph in the judgment:

10. There are essentially two points that arise for ourconsideration in this case. The first relates to limitation. Aspecific date i.e. 31.03.1975 was fixed for performance ofthe Agreement, i.e. execution of the sale deed. As perArticle 54 of the Schedule to the Limitation Act, when adate is fixed for performance of the contract, the period oflimitation is three years from such date. The cause ofaction has arisen on 31.03.1975 and the suit ought to havebeen filed within three years from that date. Admittedly,the suit was filed only in the year 1987.

However, thesubmission of the Plaintiffs is that the date fixed forperformance of the Agreement stood extended by theconduct of the parties. It was submitted that even after31.03.1975, the Defendants were pursuing the

https://www.mhc.tn.gov.in/judis A.S(MD)No.02 of 2019

applicationfiled for permission before the L&DO with the cooperationof the Plaintiffs. The further submission of the Plaintiffs isthat without the permission of the L&DO, the sale deedcould not have been executed on 31.03.1975. Therefore,the Plaintiffs submit that the date fixed by the agreementfor the execution of the sale deed stood extended. It issettled law that the vendee cannot claim that the cause ofaction for filing the suit has not arisen on the date fixed inthe contract on the ground that certain conditions in thecontract have not been complied with.

11. On a detailed consideration of the evidence time is found to be

extended by the conduct of the parties. Despite it is held that when a date

was fixed for performance of contract the period of three years under

part II of Article 54 of the Schedule of the Limitation Act should be

calculated from the said date irrespective of the fact that whether the

time was extended later. In the case in hand, the date of agreement was

on 17.09.2007 and time to perform the contract was agreed at three

months. So, as per the terms, cause of action would arise from

17.12.2007. Admittedly, the suit has been filed in the year 2012. The

learned counsel for the respondent submitted that the time for limitation

https://www.mhc.tn.gov.in/judis A.S(MD)No.02 of 2019

should be taken from the date of expiry till the date of last extension and

not from 17.12.2007. But however, in the above judgment of the Hon’ble

Supreme Court it is held otherwise.

12. Even in the another judgment of the Hon’ble Supreme Court in

Saradamani Kandappan Vs. S.Rajalakshmi and othersreported in

2011(4) CTC 640, it is held that the suit for specific performance need

not be decreed merely because it is filed within the limitation by ignoring

the time limit stipulated in the agreement. In fact in the above said

judgment, the earlier citation made in K.S.Vidyanadam and others Vs.

Vairavan reported in 1997 (1) CTC 628 has been reiterated as under:

28. Till the issue is considered in an appropriate case, we can only reiterate what has been suggested in K.S. Vidyanadam and others v. Vairavan, 1997 (1) CTC 628 (SC): o Courts, while exercising discretion in suits for specific performance, should bear in mind that when the parties prescribe a time/period, for taking certain steps or for completion of the transaction, that must have some significance and therefore time/period prescribed cannot be ignored.

o Courts will apply greater scrutiny and strictness when considering whether the purchaser was `ready and willing' to perform his part of the contract.

o Every suit for specific performance need not be decreed merely because it is filed within the period of limitation by

https://www.mhc.tn.gov.in/judis A.S(MD)No.02 of 2019

ignoring the time-limits stipulated in the agreement. Courts will also `frown' upon suits which are not filed immediately after the breach/refusal. The fact that limitation is three years does not mean a purchaser can wait for 1 or 2 years to file a suit and obtain specific performance. The three year period is intended to assist purchasers in special cases, as for example, where the major part of the consideration has been paid to the vendor and possession has been delivered in part performance, where equity shifts in favour of the purchaser.

13.But however, in the case in hand, time is not essence of contract.

Even by the act of the parties, it is seen that time is extended periodically

even though the parties mutually blame other for extension. Even

according to the respondent/plaintiff, if his vendor was not ready to

perform her part of contract, he gets his cause of action even from the

first expiry of three months as agreed in the sale agreement. The

periodical extension of time would not bar the plaintiff to file the suit for

specific performance within 3years time from the date of cause of action

which arises for the first time. Since cause of action has already been

arisen for the respondent/plaintiff on 17.12.2007 itself, the

respondent/plaintiff is expected to file the suit for specific performance

within three years i.e on or before 16.12.2010 irrespective of the fact that

the time was extended periodically from time to time. The

respondent/plaintiff had chosen to issue his first legal notice only on

https://www.mhc.tn.gov.in/judis A.S(MD)No.02 of 2019

28.06.2012. In fact, at the time of issuing the first legal notice itself, his

period of limitation would get expired.

14.Even if the respondent/plaintiff has taken advantage of the fact that

the time is not essence of the contract and hence his limitation would

start from the date of last expiry of the extension and his suit is well

within the time, it has to be seen whether the respondent/plaintiff was

ready and willing to perform his part of contract.

15. The appellant has specifically stated that on 01.11.2007 itselfshehas

vacated all the shops in the premises and informed the plaintiff about her

readiness. However, the learned trial judge has reiterated Ex.B.2 the

contents of her letter dated 09.12.2007 written to the

respondent/plaintiff. In the said letter, she has stated that she wanted to

remind him of the expiry of the initial time of contract and requested the

respondent/ plaintiff to pay the balance sale consideration and get the

sale deed executed. The same was not denied by the appellant/defendant

also. The letter is available at Ex.B.2 and for which the

respondent/plaintiff has sent a reply dated 15.12.2007 and the said letter

https://www.mhc.tn.gov.in/judis A.S(MD)No.02 of 2019

would show that he gets cause of action,she was even willing to reduce

the cost of demolishing from the sale consideration and hand over

possession once the sale is executed.

16. If really the plaintiff was willing to execute the contract, himself

being the Engineer and real estate business man, he could have

demolished the building with the consent of the defendant and take

possession without telling lame excuses. The delay in approaching the

court for legal remedy would only show the lack of willingness on the

part of the respondent/plaintiff and he wantonly delayed the execution.

The learned trial Judge has made an observation that the respondent/

plaintiff did not give any troubles to the defendant ingetting the sale

deed executed unless the respondent/plaintiff pays the balance sale

consideration, the appellant/defendant cannot be expected to execute the

sale deed. The trial Judge has omitted to appreciate the conduct of the

plaintiff that he did not come forward to pay the balance sale

consideration. Even while evaluating the equity, the learned trial Judge

did not appreciate the conduct of parties properly. The very intention of

the appellant/defendant to sell the suit property is to get a small house

https://www.mhc.tn.gov.in/judis A.S(MD)No.02 of 2019

site for herself and to perform her daughter’s marriage. In view of six

years delay and thereafter pendency of the legal proceedings for several

years, such practical difficulties of the appellant could not be made out.

The respondent/plaintiff, being a person of technically sound in

buildings and real estate business, could have all the facilities within

himself to get the building demolished and started his construction. Even

he was very particular that the appellant/defendant alone should

demolish the building, he could have got done by way of taking legal

action within three years from the first cause of action arose in his

favour.

17.Even though the periodical extensions have been made by both the

parties, the appellant/defendant was helpless and she could have only

extended the time on a belief that at some point of time, the

respondent/plaintiff would pay the balance sale consideration and got the

delay over. It is understandable that the appellant being an old lady,

could not take the points of finding out some other way and she would

have acted to the terms of the respondent/plaintiff by believing him that

he would make the delay at any cost. But the conduct of the respondent/

https://www.mhc.tn.gov.in/judis A.S(MD)No.02 of 2019

plaintiff would show that he would stretch the time by paying just Rs.

5,00,000/-(Rupees five lakhs only) as advance and allowing the value of

the property escalate. Though the respondent/plaintiff might be

financially sound to pay the balance sale consideration, later willingness

on the part of the respondent/plaintiff is patent from his conduct and that

was miserably failed to be noticed by the learned trial Judge. This is an

appropriate case where ends of justice would be met out if the learned

trial Judge had granted relief of refund of advance money instead of

decreeing the suit for specific performance since the respondent/plaintiff

did not prove satisfactorily that equity is in his favour. I feel that the

appeal should be allowed and the judgment and decree of the learned

trial Judge needs some modification to the extent of granting alternative

relief of advance amount. Thus point Nos. 1 and 2 are answered.

18.In the result, this appeal is allowed and the judgment and decree of

the learned Additional District cum Fast Track Court, Kumbakonam. in

O.S.No. 24 of 2012 dated 19.07.2018 is modified to the effect that the

suit is decreed in respect of the alternate relief of the advance amount of

Rs.5,00,000/- (Rupees five lakhs only) along with interest at the rate of

https://www.mhc.tn.gov.in/judis A.S(MD)No.02 of 2019

9% per annum from the date of agreement till the presentation of the

plaint and from the date of decree till the date of realization interest at

the rate of 6% per annum. No costs. Consequently, connected

miscellaneous petition is closed.




                                                                                     30.03.2022
                     Index        : Yes/No
                     Internet     : Yes/No
                     CM

                     To

1.The Additional District cum Fast Track Court, Kumbakonam.

2.The Section Office,VR Section, Madurai Bench of Madras High Court, Madurai.

https://www.mhc.tn.gov.in/judis A.S(MD)No.02 of 2019

R.N.MANJULA, J.

CM

A.S(MD).No.02 of 2019 and C.M.P(MD)No.148 of 2019

30.03.2022

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