Citation : 2022 Latest Caselaw 2426 Tel
Judgement Date : 8 June, 2022
HON'BLE SMT. JUSTICE P.SREE SUDHA
C.R.P.Nos.924 AND 925 of 2021
COMMON ORDER
1. C.R.P.No.924 of 2021 is filed by Legend Estates Private
Limited-petitioner herein aggrieved by the order dated
07.04.2021 in I.A.No.843 of 2020 in A.S.No.108 of 2020 on the
file of the learned X Additional Chief Judge, City Civil Court,
Hyderabad, whereby the application filed under Section 151
CPC seeking to suspend the judgment and decree dated
28.09.2020 in A.S.No.296 of 2015 on the file of the V Senior
Civil Judge, City Civil Court, Hyderabad, till the disposal of the
appeal is dismissed.
2. C.R.P.No.925 of 2021 is also filed by Legend Estates
Private Limited-petitioner herein aggrieved by the order dated
07.04.2021 in I.A.No.840 of 2020 in A.S.No.107 of 2020 on the
file of the learned X Additional Chief Judge, City Civil Court,
Hyderabad, whereby the application filed under Order 39 Rules
1 and 2 CPC seeking to grant injunction against the
respondents from alienating the schedule property or creating
third party rights in respect of the suit schedule property
pending disposal of the appeal is dismissed.
3. The order in I.A.No.843 of 2020 in O.S.No.108 of 2020
which is impugned in C.R.P.No.924 of 2021, is as follows:
'The petition and counter averments makes it clear that some evidence recorded by the Court below needs to be examined. Hence, at this stage where record from the trial Court is not received and evidence not examined and where the rights of the parties have been conclusively decided by the Court below, I am of the opinion that basing on the affidavit filed by the petitioner-appellant it is not possible for the Court to arrive at right conclusion for granting injunction. We have to wait for some more time in order to come to right conclusion which would be possible only at the time of deciding main A.S. Therefore I am of the view that the petitioner-appellant failed to establish prima facie case, balance of convenience and also failed to establish that irreparable loss would be caused to the petitioner if injunction is not granted. In the light of what has been discussed, I am not inclined to allow the petition.'
3. O.S.No.296 of 2016 is filed by the respondents-plaintiffs
herein against M/s.Legend Estates Private Limited-petitioner in
these revisions to declare the Development Agreement-cum-
Power of Attorney vide Document No.1903 of 2012 dated
28.02.2012 executed by the plaintiffs in favour of defendant as
null and void and also they claimed damages.
4. The petitioner-defendant herein filed counter-claim in the
suit seeking mandatory injunction directing the plaintiffs to
vacate and handover possession of the suit schedule property
for development as per the sanction accorded by the Greater
Hyderabad Municipal Corporation. The trial Court after
considering the oral and documentary evidence adduced by
both the parties decreed the suit partly by declaring the
aforestated development agreement as null and void and
dismissed the counter-claim filed by the petitioner herein.
Aggrieved by the same, an appeal was preferred and during the
pendency of the appeal an interlocutory application was filed to
suspend the said judgment and decree.
5. The petitioner herein would contend that it entered into a
Development Agreement-cum-General Power of Attorney on
28.02.2012 and it should obtain all required permissions and
clearances from the respective Government Authorities for
construction of the project and respondents shall handover
vacant possession after commencement of construction works.
The petitioner obtained Building Permit Order from the Greater
Hyderabad Municipal Corporation on 20.06.2014. Respondents
shall deliver vacant possession within one month from the date
on which all permissions and sanctions were obtained by it.
Upon handing over possession, the petitioner herein shall pay
rent for two flats of three-bedroom area or Rs.60,000/- per
month as an alternate accommodation from the date of
possession till completion of the construction and possession
was handed over to respondents. As per Clause 11 of the
agreement, the petitioner should complete the construction and
hand over the same within eighteen months from the date of
getting all the required sanctions or within eighteen months
from the date of handing over of possession. The petitioner
would contend that it filed I.A.No.843 of 2020 in A.S.No.108 of
2020 for suspension of the judgment and decree, whereas it
also challenged the counter-claim in A.S.No.107 of 2020 and
filed I.A.No.840 of 2020 and sought for an injunction restraining
the respondents from alienating or creating any third party
rights over the subject property during the pendency of the
appeals.
6. During the course of arguments, it was submitted by the
respondents that if the petitioner deposits entire costs of
constructions in an escrow account and utilize the same for the
purpose of making constructions, the respondents are willing to
consent for allowing the appeals. As such, petitioner filed a
Memo dated 01.03.2021 agreeing to deposit the estimated
amount of Rs.2,13,16,500/- as cost of construction and also
agreed to complete the construction as per the timelines and to
pay an amount of Rs.60,000/- per month from the date of
delivery of vacant possession, which shows the bona fides and
commitment of the petitioner to complete the construction. But
in a reply memo the respondents stated that the details for
arriving at such figure of Rs.2,13,16,500/- are to be furnished
and they shall execute a performance bond for the entire
construction value and rental value. As the petitioner is ready to
deposit the construction cost, demand of execution of
performance bond does not arise. The undertaking filed before
the Court is binding on both the parties. The trial Court without
considering the same observed that record from the trial Court
is to be received till then it cannot be adjudicated. The petitioner
would further contend that if the interim orders were not
granted at the interlocutory stage, grave prejudice and
irreparable loss would be caused to it and it cannot be
compensated later. The petitioner also obtained soil
investigation report, feasibility certificate from HMWS&SB and
incurred Rs.5,44,029/- towards payment of fee apart from that
they also deposited Rs.5,00,000/- as non refundable deposit
before execution of the development agreement and it further
states that the permission was valid for six years as per
G.O.Ms.No.7 dated 05.01.2016 and can be revalidated for
another two years under Ex.B.1. During the course of cross-
examination of P.W.1 by the counsel for the defendant, it is
stated that if the defendant deposits three years rents in my
account then they are ready but again when they deposited an
amount of Rs.21,60,000/- by cheque bearing No.071770 dated
02.04.2018 and suggested to him during the cross-examination
he stated that he is not ready to accept the said amount.
7. The contention of the petitioner is that the respondents
herein have not vacated the premises and handed over it to
proceed with the construction. Whereas the respondents stated
that the petitioner has not provided an alternate
accommodation. The petitioner stated that he provided two flats
in Legend Mandir Apartments or else prepared to pay the rents
@ Rs.60,000/- per month till the completion of the construction.
Learned counsel for the petitioner also stated that
supplementary development contract was entered for
redevelopment on 11/12.11.2014 as per e-mail dated
10.11.2014, as the petitioner already obtained all the required
permissions and prepared to complete the constructions within
the time frame.
8. The trial Court without considering the above aspects
held that petitioner failed to establish prima facie case and
dismissed the application.
9. In C.R.P.No.925 of 2021 the plaintiffs in the suit entered
into the development agreement with Legend Estates Private
Limited-petitioner herein for construction in the suit schedule
property. As there was an inordinate delay on its part, they
intended to cancel the said agreement and approached the
Court and the Court granted relief partly in their favour. The
respondents herein are intended to execute development
agreement in favour of other developer. As such I.A.No.840 of
2020 was filed by the petitioner herein before the appellate
Court for suspension of the Judgment and also sought not to
alienate or create any third party interest.
10. The order of the trial Court is patently irregular as it was
held that it cannot arrive to the conclusion till deciding the
main appeal. The developer came with a proposal with
depositing of the construction costs and also agreed rental
amount as per the demand of the plaintiffs and he also stated
that he already obtained all the required permissions and ready
to start with the construction if the respondents herein
handover the vacant possession and also provided alternative
accommodation to the respondents.
11. Therefore, I feel it reasonable to set aside the order of the
trial Court and to suspend the order of the trial Court and also I
feel it reasonable to grant injunction against the respondents
herein from alienating the suit schedule property or creating
third party rights during the pendency of the appeal.
12. Accordingly, both the revision petitions are allowed. The
order dated 07.04.2021 in I.A.No.843 of 2020 in A.S.No.108 of
2020 and order dated 07.04.2021 in I.A.No.840 of 202 in
A.S.No.107 of 2020 on the file of the learned X Additional Chief
Judge, City Civil Court, Hyderabad, are set aside.
13. Miscellaneous Petitions, if any, pending in this revision
shall stand closed in the light of this final order.
____________________ P.SREE SUDHA, J.
8th JUNE, 2022.
PGS
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!