Citation : 2023 Latest Caselaw 5379 Mad
Judgement Date : 5 June, 2023
2023/MHC/2499
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
DATED: 05.06.2023
CORAM:
THE HONOURABLE MR.JUSTICE N.SATHISH KUMAR
A.S(MD)No.32 of 2010
and
C.M.P(MD)Nos.5129 and 5130 of 2022
S.Periyasamy :Appellant/Plaintiff
.vs.
1.C.Rengasamy
2.P.Chinnasamy
3.Pappathi
(Respondents 2 and 3 are impleaded as per order of this Court
made in C.M.P(D)No.8226 of 2019 in A.S(MD)No.32 of 2010, dated
4.12.2019) :Respondents/Defendants
PRAYER: Appeal Suit filed under Section 96 of the Civil Procedure
Code against the disallowed portion of the decree and judgment
made in O.S.No.50 of 2005, dated 6.10.2009, on the file of the
District Judge, Karur.
For Appellant : Mr.S.Prabhu,
for M/s.V.K.Vijayaraghavan
For Respondent-1 :Mr.S.Anand Chandrasekar
for M/s.Sarvabhauman
Associates
For Respondents :Mr.E.K.Kumaresan
2 and 3
1/11
https://www.mhc.tn.gov.in/judis
JUDGMENT
*************
Aggrieved over the dismissal of the suit for the relief of
specific performance, the present appeal suit came to be filed by
the unsuccessful appellant/Plaintiff.
2.The parties are referred to as per their ranking before the
trial Court.
3.The brief facts leading to the filing of the present appeal
suit is as follows:
The defendant as a power agent of his brothers and their
sons on their behalf and on his behalf had entered into a sale
agreement with the plaintiff for the sale of property for a total sale
consideration of Rs.13,50,000/- on 21.04.2004 and received a sum
of Rs.2 lakhs as advance amount. The time agreed between the
parties to complete the sale within six months from the date of sale
agreement. It is the further stand of the plaintiff that the time
agreed between the parties is only for document sake and not the
essence of the contract. The Plaintiff is always ready and willing to
perform his part of contract and is demanding the defendant to
receive the balance sale consideration and to execute the sale
https://www.mhc.tn.gov.in/judis deed. However, the defendant was postponing the same by giving
some reason or other. Hence the plaintiff issued a legal notice to
the defendant on 17.10.2005 calling upon him to receive the
balance sale consideration and to execute the sale deed. But no
reply was sent. Hence the suit is filed by the plaintiff seeking for
the relief of specific performance.
4.The defendant admitted the agreement, dated 21.4.2004
and the receipt of Rs.2 lakhs as advance amount. It is the case of
the defendant that the time fixed in the sale agreement is the
essence of the contract. Thoughout the agreement period, the
defendant is always ready and willing to perform his part of
contract, however, the plaintiff has not come forward to get the
sale deed executed from the defendant, despite several insistence
made by the defendant. Further the plaintiff was never ready and
willing to perform his part of the contract.
5.On the basis of the above pleadings, the following issues
were framed for consideration:
1.Whether the time is the essence of the sale agreement?
https://www.mhc.tn.gov.in/judis
2.Whether the plaintiff was not ready and willing to complete
the terms of the agreement as claimed by the defendant, is
proved?
3.Whether the plaintiff is entitled to the relief of specific
performance?
4.To what other relief, the plaintiff is entitled to?
6.Before the trial Court, on the side of the plaintiff, P.W.1 was
examined and Ex.A1 to Ex.A4 were marked. On the side of the
defendant, D.W.1 was examined and no document was marked.
7.The trial Court, after analyzing the evidence on record,
found that the plaintiff was never ready and willing to perform his
part of contract and dismissed the suit for specific performance,
however, the Court below has granted the alternative relief
directing the defendant to pay the plaintiff the advance amount of
Rs.2 lakhs with interest at the rate of 12%p.a from the date of sale
agreement till the realizing of the entire sale amount. Aggrieved
over the same, the present appeal suit is filed.
8.The learned counsel for the appellant would submit that
though the sale could not be completed within the agreed period,
https://www.mhc.tn.gov.in/judis the property has been developed as plots, having received
substantial amount as advance to the tune of Rs.2 lakhs.The
defendant has taken undue advantage and according to him some
plots remain unsold.Therefore the advance amount could be
adjusted by handing over the unsold plots and the plaintiff is ready
to purchase those unsold plots. Hence it is the contention of the
plaintiff that the specific performance may be granted towards the
part of the contract.
9.Whereas, the learned counsel for the respondent would
submit that the plaintiff has not shown his readiness and
willingness and the sale agreement itself stipulates specific time
and the same cannot be ignored altogether. The time is the
essence of the contract.Though legal notice was sent, it is sent
after the expiry of the sale agreement period and the suit has
been filed on 9.11.2005. However, during the entire trial, the
plaintiff has not shown readiness and willingness to deposit the
remaining sale consideration into the Court and further, no
evidence whatsoever was produced to show that the plainiff has the
capacity to raise the funds towards the paymnent of remaining sale
consideration. Hence, it is the contention of the defendant that the
trial Court has rightly appreciated the evidence on record and
https://www.mhc.tn.gov.in/judis rejected the relief of specific performance.
10.In the light of the above submission, now the point that
arose for consideration in this appeal suit is as follows:
1.Whether the plaintiff was always ready and willing to
perform his part of the contract?
2.Whether the plaintiff is entitled to enforce the contract in
respect of the part of the sale agreement?
3.To what other relief, the plaintiff is entitled to?
11.It is not disputed about the sale agreement, dated
21.4.2004 by the defendant. In respect of the sale of the suit
property consisting of 49,041.1/4 s1.ft of land and 25 feet road for
a total sale consideration of Rs.13,50,000/-. It is not in dispute
about the payment of advance amount to the tune of Rs.2 lakhs. It
is specifically agreed between the parties that the remaining sale
consideration shall be paid within a period of six months from the
date of sale agreement.Though the time is not the essence of the
contract insofar as the immovable properties are concerned.The
specific time agreed between the parties in the contract cannot be
ignored altogether. In fact, the same makes the time as essence of
https://www.mhc.tn.gov.in/judis the contract., On a perusal of the entire evidence of P.W.1 plaintiff,
no materials whatsoever was available on record to show that he
has made an attempt to perform his part of the contract during the
existence of the sale agreement. Further there is no materials
available on record to show that he had the capacity to mobilize the
fund at the relevant point of time. It is relevant to note that in a
suit for specific performance, a person seeking to enforce the
contract has to show his readiness and willingness from the
inception of the sale agreement till the end. Readiness is the
capacity to raise the fund and willingness is the mental attitude of
the plaintiff. Only both go together and if the same is not
established on record, then the relief of specific performance
cannot be granted. On a perusal of the evidence of P.W.1 and the
documents produced Ex.A1-sale agrement and Ex.A1-legal notice,
no other materials whatsoever was available on record to show
that the plaintiff is always ready and willing to perform his part of
the contract. Legal notice Ex.A2 itself was issued only after the
expiry of the time period of six months as per the sale agreement.
That itself clearly indicates that the plaintiff was not interested in
pursuing the contract dilignetly. Thereore the relief of specific
performance as sought for by the plaintiff cannot be granted. That
apart, no evidence whatsoever is availble on record to show that
https://www.mhc.tn.gov.in/judis the plaintiff has made an attempt to raise the funds to pay the
remaining portion of the sale consideration within the period of
agreement between the parties. Even at the time of filing the suit
or after filing the suit, no attempt was made by the plaintiff to show
that he has the capacity to pay the balance sale consideration and
to get the sale executed. Therefore the person who come for
equitable relief merely based on the sale agreeement is not entitled
to such relief. Without showing any act on his part to prove the
readiness and willingness from the date of inception of the sale
ageement till the end, the plaintiff is not entitled for the relief of
specific performance as sought for in the suit.
12.In such view of the matter, this Court is of the view that
the plaintiff has not proved the factum of readiness and willingness
to enforce his part of the contract ExA1. Insofar as the contention
of the learned counsel for the plaintiff that at least towards the
advance amount, certain plots could be sold to him and the part of
the contract could be enfored, this Court is of the view that to
enforce the part of the contract, mandatory condition as envisaged
under Sectioon 12 of the Specific Relief Act has to be proved and
that also, the payment of the entire sale consideration for the part
of performance of the contract. I do not find any materials either in
https://www.mhc.tn.gov.in/judis the form of pleadings or by way of affidavit before this Court to
satisfy the mandatory conditions of Section 12 of the Specific
Relief Actand the same reads as follows:
''12(1)................
12(2)...............
12(3)(b)(i) in a case falling under clause (a), pays or has paid the agreed consideration for the whole of the contract reduced by the consideration for the part which must be left unperformed and in a case falling under clause(b), (pays or has paid) the consideration for the whole of the contract without any abatement;
and
(ii) in either case, relinquishes all claims to the performance of the remaining part of the contract and all right to compensation, either for the deficiency or for the loss or damage sustained by him through the default of the defendant.''
Accordingly, the said contention of the learned counsel for the
appellant cannot be countenanced in the appeal stage. The trial
Court has granted the decree in respect of the alternative relief of
refund of Rs.2 lakhs with interest at 12% pa., depsite the fact that
the alternative relief was not claimed by the plaintiff. In fact, the
trial Court has exercised the equity jurisdiction and granted such
an decree taking note of the fact that the payment of advance
https://www.mhc.tn.gov.in/judis amount was not disputed. Though such relief is not automatic,
since the trial Court invoked the equity jurisdiction, this Court is
not inclined to interfere with such finding.
13.Accordingly, the Appeal Suit is dismissed, confirming the
judgment and decree of the Court below in O.S.No.50 of 2005,
dated 6.10.2009.No costs. Consequently, connected Miscellaneous
Petitions are closed.
05.06.2023
Index:Yes/No Internet:Yes/No NCC:Yes/No vsn
To
1.The District Judge, Karur.
2.The Section Officer, Vernacular Section, Madurai Bench of Madras High Court, Madurai.
https://www.mhc.tn.gov.in/judis N.SATHISH KUMAR.,J.
vsn
JUDGMENT MADE IN A.S(MD)No.32 of 2010 and C.M.P(MD)Nos.5129 and 5130 of 2022
05.06.2023
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!