Citation : 2025 Latest Caselaw 5453 Tel
Judgement Date : 12 September, 2025
HON'BLE SMT. JUSTICE TIRUMALA DEVI EADA
CITY CIVIL COURT APPEAL NOs.196 AND 199 OF 2019
COMMON JUDGMENT:
These two appeals are filed aggrieved by the common
judgment and decree dated 25.01.2019 passed in O.S.No.340 of
2007 and O.S.No.606 of 2011 by the learned XI Additional Chief
Judge, City Civil Court at Hyderabad (hereinafter referred to as
'the trial Court').
2. For convenience and clarity, the parties herein are referred
to as they were arrayed before the trial Court.
3. The case of the plaintiff/G.Jayender Babu in O.S.No.340 of
2007 before the trial Court is that he was the tenant of the
defendant No.1/A.Shankar in premises bearing House No.SRT
377, M.No.1-1-379/226, situated at Industrial Housing Colony,
Jawahar Nagar, Chikkadpally, Hyderabad from the year 2000
onwards and that A.Shankar offered a portion of the above said
house for sale to the plaintiff. Since the plaintiff was already a
tenant he readily agreed to purchase the same, thus, he has
entered into an agreement of sale with A.Shankar to purchase the
portion of the said premises to an extent of 115 Sq.yards out of the ETD,J CCCA_196_199_2019
total 215 Sq.yards for a total sale consideration of Rs.16 Lakhs.
The plaintiff paid Rs.3 Lakhs towards advance sale consideration
on 09.08.2006 and A.Shankar has executed an agreement of sale
by receiving said amount in favour of the plaintiff, in the presence
of witnesses, A.Prashanth, A.Sujatha, A.Vajramma. It is his further
case that one A.Papaiah, who is the father of A.Shankar was the
original owner of the property as he was allotted the entire house
on Hire Payment System by the Labour Department. By the time,
the Labour Department executed a sale deed, A.Papaiah died
leaving behind his three sons and two daughters, thus, the said
suit schedule property devolved on them and all the legal heirs of
late A.Papaiah approached the competent Court of law and
obtained succession in their favour. Thereafter, they surrendered
their rights in favour of A.Shankar in the said succession
proceedings and as such, the Labour Department executed a
registered sale deed in favour of the defendant No.1 i.e.
A.Shankar, thus, A.Shankar is the absolute owner of the suit
schedule property. He further submitted that it was also agreed
upon that A.Shankar will receive the balance sale consideration
and register the said property in favour of the plaintiff within a
period of three months from the date of agreement or as and when ETD,J CCCA_196_199_2019
A.Shankar gets the sale deed in his favour from the Government
i.e. the Labour Department who originally allotted the house to
A.Shankar. Subsequently, on a request made by A.Shankar, the
plaintiff has paid another sum of Rs.2 Lakhs to A.Sujatha W/o.late
Sailu and A.Vajramma W/o.late Sailu both being the wives of
defendant's brother and that they have executed a receipt also.
Thus, A.Shankar has totally received a sum of Rs.5 Lakhs towards
sale consideration. Subsequently, the A.Shankar got a sale deed
in his favour from the Government on 22.05.2007 vide document
No.1820 of 2007 and the plaintiff has approached A.Shankar on
22.05.2007 and demanded him of the agreement, for which
A.Shankar promised the plaintiff that he would execute a
registered sale deed within one week. Again on 04.06.2007, the
plaintiff has approached with the said request and offered the
balance sale consideration but A.Shankar has bluntly refused
saying that he was offered higher amount of Rs.20 Lakhs by
others and demanded the plaintiff to pay the same. The plaintiff
tried to settle the issue with A.Shankar but A.Shankar did not heed
to his request. It is the case of the plaintiff that he was always
ready and willing to perform his part of contract but A.Shankar has
dodged the matter and thus, he was constrained to issue a legal ETD,J CCCA_196_199_2019
notice on 06.06.2007 calling upon A.Shankar to receive the
balance sale consideration and execute the registered sale deed
but A.Shankar refused to receive the notice and thus, the suit is
filed seeking specific performance of the agreement of sale.
4. The defendant Nos.1 to 5 in O.S.No.340 of 2007 have filed
written statement admitting that Papaiah was the original owner
having been allotted the suit schedule property on hire purchase
from the Labour Department and that subsequently, it was
devolved upon his legal heirs and also that they relinquished their
rights in favour of A.Shankar and thus, A.Shankar became the
owner of the suit schedule property. The defendants have further
admitted that the Labour Department has executed the sale deed
in favour of A.Shankar on 22.05.2007 vide document No.1820 of
2007. But for that they denied all the other allegations saying that
A.Shankar has never executed any sale deed and that he has not
received any advance sale consideration. He further denied the
averments that initial payment of Rs.3 Lakhs towards the advance
sale consideration and also payment of Rs.2 Lakhs to Vajramma
and Sujatha. The defendants further contended that A.Shankar
never approached them on 22.05.2007 to execute a sale deed and
that the defendant has created the stories for the purpose of ETD,J CCCA_196_199_2019
grabbing the suit schedule property. They also denied to have
received any legal notice. It is their further case that the plaintiff
has occupied the suit schedule property as a tenant in the month
of April, 2000 @ Rs.2,000/- per month without any security deposit
and that the plaintiff used to pay the rents to A.Shankar upto
December, 2005 and thereafter, the plaintiff failed to pay the rents
whenever A.Shankar demanded for payment of rent, the plaintiff
requested for granting some more time to clear the payment and
that the plaintiff never came forward with any rents and that finally,
in the month of May, 2006, A.Shankar went along with his sons to
the plaintiff demanding to vacate the suit schedule property on
account of non-payment of rent but the plaintiff requested to grant
three months time to clear the dues and thereafter, in the month of
August, 2006, A.Shankar for need of family necessities requested
the plaintiff to grant a hand loan of Rs.5 Lakhs from him or any
persons through the plaintiff and on such request, the plaintiff
promised to arrange Rs.3 Lakhs and on that pretext the plaintiff
obtained the signatures on blank bond of Rs.100/- with a promise
that he would arrange the amount within a week, but the plaintiff
did not come forward to arrange the hand loan as promised. They
further alleged that the plaintiff has created the false and fabricated ETD,J CCCA_196_199_2019
document and filed the present suit and that he has committed
willful default in payment of rents from January, 2006 to
September, 2007 and he is due to a sum of Rs.40,000/-.
5. The defendant No.1/A.Shankar is the person alleged to have
executed the agreement of sale, defendant Nos.2 to 5 are the sons
of defendant No.1, while defendant No.6 is a third party who has
filed O.S.No.606 of 2011 against A.Shankar (defendant No.1 in
both the suits) and his sons seeking specific performance of the
agreement of sale over suit schedule property. Therefore, the said
B.Nagamani is impleaded as defendant No.6 in O.S.No.340 of
2007.
6. The defendant No.6/B.Nagamani in O.S.No.340 of 2007 has
filed a written statement denying the averments of the plaint totally.
It is her case that after filing of the said implead petition, she has
learnt about the alleged transaction of agreement of sale dated
09.08.2006 with the plaintiff. It is her case that as on the date of
alleged agreement of sale on 09.08.2006, the defendants have no
right in any manner to enter into the agreement of sale. Since
defendant No.1 has already entered into an agreement of sale with
her in respect of 215 sq.yards on 09.12.1995 and also received the ETD,J CCCA_196_199_2019
entire sale consideration, thus, the subsequent agreement of sale
dated 09.08.2006 of the present plaintiff does not have any
strength. Thus, she contended that O.S.No.340 of 2007 is a
collusive suit brought in by the plaintiff and defendant Nos.1 to 5
and she therefore, prayed to dismiss O.S.No.340 of 2007.
7. The case of the plaintiff/B.Nagamani in O.S.No.606 of 2011
is that defendant No.1/A.Shankar has executed into agreement of
sale in her favour in the year 1995 itself and that since 13.02.1993
she has been in continuous possession and enjoyment of 113
Sq.yards in the suit schedule property with the permissive
possession of all the legal heirs of late A.Papaiah and that with her
funds, she has constructed permanent structures over the part of
suit schedule property and thus, has entered into a written
agreement of sale with the 1st defendant in respect of the entire
property i.e. the house constructed in 150 Sq.yards apart from the
extra land of 65 Sq.yards abutting the structures, thus, her
agreement of sale is to an extent of 215 Sq.yards for a total
consideration of Rs.4 Lakhs and that the suit schedule property
mentioned in the present suit is a part of the property mentioned in
her agreement of sale and that the 1st defendant has received a
sum of Rs.5,64,309/- from her and her husband towards the entire ETD,J CCCA_196_199_2019
sale consideration and also towards other miscellaneous
expenditure.
8. It is her case that on several occasions she has requested
for execution of sale deed but A.Shankar has been postponing the
same. It is her case that on 15.07.2007 she came to know that
A.Shankar has obtained registered sale deed from the Labour
Department on 22.05.2007 in respect of the suit schedule property
and that A.Shankar has executed a registered gift settlement deed
in favour of his sons on 15.06.2007 vide document No.2133 of
2007, ignoring her agreement of sale. Thus, immediately on
18.07.2007 she and her husband approached A.Shankar and
requested to execute a sale deed in their favour and to handover
the vacant physical possession of the remaining part of 102
Sq.yards but A.Shankar did not heed to their request. Thus, she
filed O.S.No.606 of 2011 for specific performance of agreement of
sale in respect of the entire 215 Sq.yards against A.Shankar and
his sons and that the said suit is pending.
9. Based on the pleadings in O.S.No.340 of 2007, the trial
Court framed the following issues:
ETD,J CCCA_196_199_2019
"1) Whether the defendant No.1 executed agreement of sale on 09.08.2006 and received any consideration on that day and on 16.09.2007?
2) Whether the plaintiff is ready and willing to perform his part of contract at all the material points of the time?
3) Whether the plaintiff is entitled for the specific performance of contract?
4) To what relief?"
10. Based on the pleadings in O.S.No.606 of 2011, the trial
Court framed the following issues:
"1) Whether the plaintiff is entitled for the relief to declare the gift settlement deed dated 15.06.2007 vide document No.2133 of 2007 executed by defendant No.1 in favour of defendants No.2 to 5 as null and void?
2) Whether the plaintiff entered into an agreement of sale with defendant No.1 dated 09.12.1995 and entitled to seek the relief of specific performance of contract?
3) Whether the plaintiff is entitled for the relief of permanent injunction restraining the defendants from alienating the suit schedule property?
4) To what relief?"
11. It is pertinent to mention here that O.S.No.340 of 2007 was
clubbed with O.S.No.606 of 2011. Thus, both the suits were
clubbed together and joint trial was conducted.
ETD,J CCCA_196_199_2019
12. Both the parties adduced evidence at the time of trial and
got marked the exhibits on their behalf. Based on the evidence on
record, the trial Court has decreed the suit i.e. O.S.No.340 of 2007
and dismissed the suit i.e. O.S.No.606 of 2011. Aggrieved by the
said common judgment and decree, the present appeals are filed.
13. Heard the submissions of Smt.Ramaa Swetha Ogirala,
learned counsel representing Sri Kowturu Pavan Kumar, learned
counsel for the appellant/Bollam Nagamani and Mr.MAK Mukheed,
learned counsel for the respondent/G.Jayender Babu.
14. The learned appellant counsel submits that the trial Court
ought not to have decreed the suit and the trial court has not
evaluated the evidence in a proper perspective. She further
argued that the agreement of sale entered into by Bollam
Nagamani dates back to 1995 and the agreement of sale alleged
to have been executed between the plaintiff and other defendants
1 to 5 is subsequent and is alleged to have been executed on
09.08.2006 and that the defendants have no right to execute the
said agreement of sale and that it is not at all valid in the eye of
law. She further argued that the plaintiff has paid the total sale
consideration of Rs.5,64,309/- for the entire extent of 215 Sq.yards ETD,J CCCA_196_199_2019
which was agreed upon to be sold by the defendant No.1. She
further argued that the appellant herein/B.Nagamani was the
tenant in the premises to an extent of 130 Sq.yards and she has
been residing over there since 1993, out of the said acquaintance
in 1995 the agreement of sale was entered into by A.Shankar and
he agreed to sell the house and also the abutting premises
measuring 150+65 i.e. 215 Sq.yards. She further argued that
defendant Nos.1 to 5 have denied the execution of agreement of
sale in favour of the G.Jayender Babu, thus, the plaintiff has no
case at all and that subsequently, during the pendency of the suit,
A.Shankar has executed a gift deed in favour of defendant Nos.2
to 5 and by virtue of the said gift deed, defendant Nos.2 to 5 have
executed a sale deed in favour of the appellant herein on
09.11.2012 over an extent of 100 Sq.yards. She further argued
that, she has filed a suit vide O.S.No.606 of 2011 for specific
performance and also prayed for cancellation of gift deed alleged
to have been executed by A.Shankar in favour of his sons
defendant Nos.2 to 5. She argued that defendant Nos.2 to 5 have
executed a sale deed over 100 Sq.yards in her favour, therefore,
she is not pressing the 1st issue in the O.S.No.606 of 2019 with
regard to cancellation of gift deed. Apart from the advance sale ETD,J CCCA_196_199_2019
consideration, she has also paid the tax and in proof of which she
has filed Exs.A1 to A12 which are the tax receipts of tax payment
from 1993. Thus, these amounts were adjusted in the sale
consideration and the total amounts paid by her comes upto
Rs.5,64,309/-. She further argued that though an observation is
made by the trial Court that the sale deed has a bonafide mistake
at the preamble of the agreement of sale, which is to be condoned.
While the date on the other pages of the document is correctly
printed, it was wrongly printed by mistake on the preamble,
therefore, she says that the said mistake has to be condoned since
it is a bonafide mistake. She further argued that the sale deed
which was executed in her favour under Ex.A15 has recitals of the
earlier agreement of sale and that there is no cross examination by
G.Jayender Babu with regard to her registered sale deed vide
Ex.A15. She further strongly contended that A.Shankar has not
appeared and has not entered the witness box and by observing
the same the trial Court has drawn an adverse inference only in
their case but has not observed so in the case of the plaintiff
herein, that means the adverse inference is drawn in O.S.No.606
of 2011 but the same is not observed in O.S.No.340 of 2011, thus,
the counsel argues that it is not a correct view taken by the trial ETD,J CCCA_196_199_2019
Court. She further argued that A.Shankar and his sons could not
elicit that Ex.A16 is fabricated and when they have not disputed
Exs.A15 and A16, her case stands proved and that her strong
contention is that the agreement of sale executed in favour of
B.Nagamani is prior in time and therefore, much weightage has to
be given to her agreement of sale. She therefore, prayed to allow
her appeal by setting aside the judgment and decree.
15. The respondent counsel, on the other hand, has submitted
that O.S.No.340 of 2007 is filed for specific performance on 115
Sq.yards out of the total 215 Sq.yards. That B.Nagamani got
executed sale deed to an extent of 100 sq.yards during the
pendency of the suit. He is not aware of the agreement of sale
alleged to have been executed in favour of B.Nagamani.
However, A.Shankar and his sons were directed by the trial Court
to execute the sale deed in favour of G.Jayender Babu and they
have executed, they have not preferred any appeal. His
contention is that if at all A.Shankar and his sons are aggrieved by
the decree, they could not have come forward to execute a sale
deed, thus his transaction is complete with regard to the 115
Sq.yards, since his agreement of sale is valid, it has been
complied with pursuant to the Court decree. He further submitted ETD,J CCCA_196_199_2019
that he has also constructed a new building in the said premises
and thus, the present appeals by the appellant herein has no
strength at all. With an intention to extract money, the present
appeal has been filed, even though the original owners are not
aggrieved by the decree. He pointed out towards the conduct of
the appellant stating that in the original suit she has prayed for the
cancellation of gift deed executed by A.Shankar in favour of his
sons but during the pendency of the suit, she got executed a sale
deed through the sons of A.Shankar. When the appellant alleges
that the said gift deed is a sham document, then the sale deed
executed in her favour by the sons of A.Shankar collapses and she
would not have any right to claim the said property of 100 Sq.yards
also. Now again in the appeal, she averred that she is not
pressing the first issue with regard to cancellation of gift deed. The
said step was not taken before the trial Court. She has neither not
pressed the first issue nor amended the prayer. Therefore, the
conduct of the appellant/B.Nagamani is not good and she has not
approached the Court with clean hands and therefore, prayed to
dismiss the appeal saying that the trial Court has rightly dismissed
her suit and decreed the suit of G.Jayender Babu.
ETD,J CCCA_196_199_2019
16. Based on the above rival submissions, this Court frames the
following points for determination:
In CCCA No.196 of 2021:
1) Whether the agreement of sale dated 09.08.2006 is true, valid and binding on the defendants 1 to 5?
2) Whether the plaintiff was ready and willing to perform his part of contract?
3) Whether the plaintiff is entitled to a decree for specific performance?
In CCCA No.199 of 2021:
4) Whether the gift deed is liable to be declared as null and void?
5) Whether the agreement of sale dated 09.12.1995 is true, valid and binding on the defendants?
6) Whether the plaintiff is entitled to specific performance of agreement of sale?
In CCCA Nos.196 and 199 of 2021:
7) Whether the judgment and decree of the trial court is sustainable in law and under the facts?
8) To what relief? 17. POINT NOs.1 AND 2: a) The case of G.Jayender Babu, plaintiff in O.S.No.340 of
2007 is that he was originally a tenant in the suit schedule
premises and that he got executed an agreement of sale with
A.Shankar on 09.08.2006 and that A.Shankar has promised to
execute a sale deed in his favour over an extent of 115 Sq.yards ETD,J CCCA_196_199_2019
out of the total suit schedule property of 215 Sq.yards and that the
A.Shankar has received Rs.3 Lakhs towards advance sale
consideration. In proof of the same, he got examined himself as
DW2 in the joint trial conducted by the trial Court and also got
examined the attestors and scribe of the document.
b) Ex.B1 is the agreement of sale dated 09.08.2006. A perusal
of the said Ex.B1 reveals that it is executed by A.Shankar stating
that he has agreed to sell the house bearing No.SRT 377 to an
extent of 115 sq.yards out of 215 Sq.yards to G.Jayender Babu the
plaintiff in O.S.No.340 of 2007 for a sale consideration of Rs.16
Lakhs and that he has received Rs.3 Lakhs towards advance on
09.08.2006 and that the sale deed shall be executed within a
period of three months and that at the time of registration of sale
deed, the balance sale consideration would be paid. The said
document is attested by A.Prashanth, A.Sujatha, A.Vajramma,
Srinivasa Sastry and Eshwaraiah. The plan of the suit schedule
property is also annexed to the agreement of sale. Further, Ex.B2
is the receipt for Rs.2 Lakhs signed by A.Vajramma and A.Sujatha
and it is also mentioned that it is towards the part sale
consideration of the suit schedule property to an extent of 115
Sq.yards.
ETD,J CCCA_196_199_2019
c) G.Jayender Babu's case is that when he requested
A.Shankar to get the sale deed executed, he refused, as such he
got issued a legal notice under Ex.B4. He has also filed postal
receipt under Exs.B5 and also the returned covers under Ex.B6
which prove that his notice was returned by the defendants.
d) The plaintiff/G.Jayender Babu got examined as DW2. In the
cross examination of DW2, he admitted that defendant No.1 has
let out four rooms in the premises to the plaintiff and it is elicited
from him that there is no written agreement regarding the payment
of rents after entering into the agreement of sale but it is orally
agreed in the presence of witnesses with regard to the payment of
rent and he admitted that since the date of agreement of sale he
has not paid any rents to A.Shankar or his sons. He further
admitted that Vajramma and Sujatha also signed on the
agreement of sale on the instructions of A.Shankar and it is further
elicited through him that said Sujatha and Vajramma are residing
in two rooms beside his portion. All these suggestions are made
by the counsel for defendant Nos.1 to 5 (A.Shankar and his sons)
in the suit. These suggestions would throw light upon a fact that
G.Jayender Babu was a tenant with A.Shankar and that he
stopped paying rents ever since the execution of agreement of ETD,J CCCA_196_199_2019
sale. It is further elicited from him that in Ex.B1 it is mentioned that
the sale deed shall be executed within a period of three months
and that Vajramma and Sujatha have signed on the agreement of
sale as per the instructions of A.Shankar. It is further elicited from
him that he has not filed any document to show his financial
position for payment of Rs.11 Lakhs except Ex.B4. It is further
elicited from him that he learnt about the sale deed under Ex.A15
executed in favour of B.Nagamani after the suit vide O.S.No.606 of
2011 was filed by B.Nagamani.
e) DW1 is A.Srinivas who is none other than the son of
A.Shankar and admitted that his father executed agreement of
sale under Ex.B1 in favour of G.Jayender Babu. It is elicited from
him that his father A.Shankar is the original owner of the suit
schedule property and that the Labour Department has executed a
registered sale deed in favour of defendant No.1 vide Ex.A4. He
further admitted that after filing of the suit by B.Nagamani in
O.S.No.606 of 2011, himself and his brothers executed a
registered sale deed in her favour under Ex.A15 in respect of 100
Sq.yards, out of the total extent of 215 Sq.yards. He further added
that without reading the contents of Ex.A15, they have signed on it
before the Registrar. It is further elicited from him that at the time ETD,J CCCA_196_199_2019
of executing the sale deed under Ex.A15 himself and his brothers
received Rs.6 Lakhs from B.Nagamani and also that they have not
disputed the recitals of Ex.A15 anywhere. It is further elicited from
him that they have executed sale deed only on extent of 100
Sq.yards and that the plaintiff therein/B.Nagamani promised him to
withdraw the suit but subsequently has not withdrawn. He stated
that Ex.A15 contains his signature but Ex.A16 does not contain his
signatures. It is further elicited from him that he does not know
why his father has executed Ex.A16/Agreement of sale dated
09.12.1995 and he also does not know whether his father has
received Rs.5,64,309/- from B.Nagamani towards sale
consideration. He further disputed the signatures of his father on
Ex.A16 and A17. It is elicited from him that they have not issued
any legal notice or filed any cases against B.Nagamani or her
husband for eviction of the suit schedule property at any point of
time but he stated that they have given a police complaint for
eviction but copy of the said complaint is not filed in this case. It is
elicited from him that his father has signed the agreement of sale
under Ex.B1 and also he has knowledge about his father receiving
the money from G.Jayender Babu as hand loan. It is elicited from
him that Vajramma and Sujatha are residing in a part of the suit ETD,J CCCA_196_199_2019
schedule property till date. It is elicited from him that he has not
lodged any complaint against G.Jayender Babu and not issued
any legal notice claiming that Jayender Babu has not paid any
amount and obtained the signatures of his father. He admitted that
Jayender Babu is residing in an extent of 115 Sq.yards and again
he has stated that Vajrama and Sujatha are also staying in the
said 115 Sq.yards. It is elicited from him that Jayender Babu has
been staying as their tenant since 2000 and that from 2006
onwards he is not paying rents and no notice was given to him and
no case for eviction was filed against him. He has admitted that
his father A.Shankar got the sale deed executed in his name on
22.05.2007 prior to which his grandfather was the owner of the suit
property and further admitted that his father or his family members
have not executed any document in favour of Bollam Nagamani,
nor they have received any consideration for the suit schedule
property in O.S.No.340 of 2007.
f) The evidence of DW1, thus would aid the case of
G.Jayender Babu to the extent that defendant No.1/A.Shankar has
signed the agreement of sale and also that he has received
Rs.3,00,000/- from G.Jayender Babu. Though he says that it was
received as hand loan, he admits the agreement of sale to be ETD,J CCCA_196_199_2019
signed by his father, while he denies the agreement of sale to have
been executed by his father in favour of Bollam Nagamani.
g) Another evidence which is in favour of G.Jayender Babu is
that, DW1 has admitted the tenancy of G.Jayender babu ever
since 2000 and he has also admitted that from the date of
agreement of sale, he has not been paying rents and he has also
admitted that they have not issued any legal notice or they have
not commenced legal proceedings against him for not paying rents
and they have also not instituted any eviction proceedings. That
means he is in total concurrence with the plaintiff's case. If at all
the plaintiff has committed default in payment of rents without
there being any valid agreement of sale, A.Shankar or his sons i.e.
D1 to D5 herein could have initiated legal proceedings or at least
could have issued a legal notice which is not done.
h) DW3/Pulluri Nagaraju, is the scribe of the agreement of sale
dated 09.08.2006. In his cross examination it is elicited that he
knows the contents of Ex.B1 in respect of the suit schedule
property to an extent of 115 Sq.yards and he also stated that in his
presence, the advance amount was paid by G.Jayender Babu to
Mr.A.Shankar as on the day of execution of Ex.B1.
ETD,J CCCA_196_199_2019
i) DW4/Vajramma, is the wife of the brother of Defendant
No.1. It is elicited from her that A.Shankar has promised them to
give a share in the sale consideration while selling the suit
schedule property. Accordingly, they have received Rs.1 Lakh
each i.e. herself Rs.1 Lakh and Rs.1 Lakh to Sujatha. She also
stated that Ex.B1 was executed in the year 2006. It is elicited from
her that B.Nagamani was staying as a tenant in a part of the suit
premises from the year 1993 i.e. ever since their marriage. She
does not know whether defendant No.1 has signed on the receipt
of Rs.2 Lakh but she stated that herself and her sister have
received the amounts and they have signed on the document. It is
further elicited from her that Jayender Babu has been residing in a
portion of the suit schedule premises. The counsel for defendants
1 to 5 has posed a specific question to her stating that what is the
purpose of executing Ex.B2 i.e. receipt, she has clearly stated that
towards their share in the suit schedule property, herself and her
sister have received Rs.2 Lakhs from Jayender babu as per the
instructions given by Mr.A.Shankar.
j) DW5/R.Eshwaraiah is an attesting witness. In his cross
examination it is elicited that the agreement of sale was entered
into between A.Shankar and Jayander Babu in his presence with ETD,J CCCA_196_199_2019
regard to the 115 Sq.yards of the suit schedule property and that
there is no mention of boundaries in the said agreement of sale. It
is elicited from him that he is a colleague of A.Shankar and thus,
he signed as a witness on behalf of defendant No.1 on the
agreement of sale/Ex.B1. It is further elicited from him that the
advance sale consideration of Rs.3 Lakhs was received by
A.Shankar and that the negotiations regarding Ex.B1 were held in
his presence.
k) DW6/A.Srinivas is the scribe of the receipt/Ex.B2. In his
cross examination he has affirmed the same and he further stated
that the said consideration is paid to Sujatha and Vajramma on the
instructions of A.Shankar. It is elicited from him that he has not
signed in Ex.B1 as a witness. But it is elicited from him that Ex.B1
is scribed by a local resident by name Mr.Raju and he has also
stated about the contents of Ex.B1 saying that it is an agreement
of sale for 115 Sq.yards in SRT 377 for a total sale consideration
of Rs.16 Lakhs.
l) Thus, all these witnesses support the case of G.Jayender
Babu. Thus G.Jayender Babu, plaintiff in O.S.No.340 of 2007 was
successful in proving that the agreement of sale was executed by ETD,J CCCA_196_199_2019
A.Shankar on 09.08.2006. He got examined the scribe and also
the witnesses to the document. Further, said Vajramma who has
received the part sale consideration of Rs.1 lakh was also
examined, she deposed with regard to the receiving of amount by
her sister Sujatha also to an extent of Rs.1 Lakh, this supports the
case of the plaintiff that Rs.2 Lakhs was paid under Ex.B2 to the
said people under the instructions of A.Shankar. Therefore all
these witnesses have strengthened the case of the G.Jayender
Babu, plaintiff in O.S.No.340 of 2007.
m) Further it is to be observed that G.Jayender Babu, plaintiff in
O.S.No.340 of 2007 stood firm on his case that he has got an
agreement of sale in his favour executed by Shankar over an
extent of 115 Sq.yards and that he was ready and willing to
perform his part of contract. The payment of advance sale
consideration of Rs.3,00,000/- and part sale consideration of
Rs.2,00,000/- is also proved through the evidence of DWs 1 to 6
coupled with Ex.B2. It is an admitted fact that original sale deed
was to be executed by the Labour Department in favour of
A.Papaih but since A.Papaiah died during the pendency of the
proceedings, the labour department has executed the sale deed
on 22.05.2007, till then Shankar could not have executed sale ETD,J CCCA_196_199_2019
deed in favour of G.Jayender Babu. However, on learning the
same he has approached the defendant No.1 on the same day for
execution of sale deed and expressing his readiness and
willingness. The said fact is also admitted by DW1.
n) Further, the legal notice served by G.Jayender Babu,
plaintiff in O.S.No.340 of 2007 would prove his effort in getting the
sale deed executed. It is also to be noted in this regard that he
has been staying in the premises as a tenant and he has been
regular in paying the rents till 2006 as admitted by DW1 and that
though DW1 stated that he committed default in paying rents from
the execution of sale deed, they have not taken any steps to
proceed against the plaintiff herein either for eviction or payment of
arrears. DW1 has further affirmed the execution of sale deed to
the extent of 100 sq.yards in favour of B.Nagamani and has clearly
stated that it has nothing to do with the agreement of sale in favour
of the G.Jayender Babu as it is over an extent of 115 Sq.yards.
He has also admitted the execution of agreement of sale dated
09.08.2006 under Ex.B1 by his father and also has admitted the
receiving of advance sale consideration. Therefore, G.Jayender
Babu, plaintiff in O.S.No.340 of 2007 could prove that Ex.B1
agreement of sale dated 09.08.2006 is true, valid and binding on ETD,J CCCA_196_199_2019
A.Shankar and his sons i.e. defendants 1 to 5 and thus, they are
liable to execute the sale deed. Further, the readiness and
willingness on part of G.Jayender Babu, the plaintiff in O.S.No.340
of 2007 is also proved by the evidence on record. Hence, point
Nos.1 and 2 are answered accordingly.
18. POINT NO.3:
In view of the findings arrived at under point Nos.1 and 2, it
is held that G.Jayender Babu, the plaintiff in O.S.No.340 of 2007 is
entitled to specific performance of the agreement of sale and the
defendants having received the advance sale consideration are
liable to execute sale deed in favour of G.Jayender Babu, over an
extent of 115 Sq.yards in SRT 377 i.e. the suit schedule property
in O.S.No.340 of 2007. Point No.3 is answered accordingly.
19. POINT NOS. 4 TO 6:
a) The husband of Bollam Nagamani is examined as PW1 in
the joint trial conducted by the trial Court. However, it is put forth
by the arguments of the counsel that a sale deed is already
executed in her favour to an extent of 100 Sq.yards and the said
fact is admitted by DW1 in his cross examination during the
pendency of suit, though she has filed the suit seeking cancellation ETD,J CCCA_196_199_2019
of gift deed executed by A.Shankar in favour of his sons, during
the pendency of suit she got executed a sale deed through the
sons of A.Shankar. In case if she seeks cancellation of gift deed,
then there will not be any title in favour of the sons of A.Shankar to
hold that they can convey the property in favour of Bollam
Nagamani. In the absence of any title in their favour, they cannot
convey a better title to her. However, the appellant counsel has
submitted that they would not press the first issue. This step is not
taken by B.Nagamani in the trial Court, once she got executed a
sale deed to an extent of 100 Sq.yards, she could have sought for
amendment of her prayer in the suit, which was not done.
B.Nagamani, plaintiff in O.S.No.606 of 2011 initially says that she
got an agreement of sale in her favour executed in the year 1995
for the total extent of land i.e. 215 Sq.yards. She filed the suit for
cancellation of gift deed and specific performance of agreement of
sale but during the pendency of the suit, a sale deed to an extent
of 100 Sq.yards got executed in her favour and now again she
says that she is not pressing the first issue i.e. the cancellation of
gift deed. However, B.Nagamani still claims that she is entitled for
specific performance of the agreement of sale to an extent of total
property i.e. the remaining 150 Sq.yards also. None of the ETD,J CCCA_196_199_2019
witnesses supported her case. DW1 who is the son of A.Shankar
himself says that the property that is registered in favour of Bollam
Nagamani has nothing to do with the agreement of sale executed
in favour of G.Jayender Babu. DW1 further admitted that they
have received a sale consideration of Rs.6 Lakhs from
B.Nagamani and has registered 100 Sq.yards and he feigned
ignorance with regard to the amounts if any received by his father
and he further denies to have executed any agreement of sale in
her favour by her father.
b) It is pertinent to note here that the sons of A.Shankar i.e.
defendants 1 to 5 have not preferred any appeal against the case
of G.Jayender Babu i.e. O.S.No.340 of 2007. If at all they were
aggrieved by the said suit, they could have preferred the appeal,
instead they have executed a sale deed in favour of G.Jayender
Babu over 115 Sq.yards. Thus, it is elicited that the property
beyond 100 Sq.yards is not available as on date. B.Nagamani has
already got sale deed in her favour over the 100 sq.yards and
another sale deed with respect to 115 Sq.yards of the suit
schedule property is executed in favour of G.Jayender Babu.
Further, to hold that the agreement of sale is valid, the executant
himself has to admit or the witnesses have to be examined.
ETD,J CCCA_196_199_2019
Defendant No.1/A.Shankar has not entered into witness box, while
DW1 who is his son has denied the agreement of sale in favour of
B.Nagamani. Thus, there is no evidence to support the case of
B.Nagamani to hold that any agreement of sale was executed in
her favour by A.Shankar agreeing to sell the total extent of
property. However, DW1 has admitted execution of sale deed
over 100 Sq.yards of suit schedule property. Therefore, it is held
that B.Nagamani the plaintiff in O.S.No.606 of 2011 could not
prove the execution of agreement of sale and thus, the defendants
i.e. A.Shankar and his sons are not bound by the same.
Therefore, she is not entitled to a decree of specific performance.
Point Nos.4 to 6 are answered accordingly against B.Nagamani,
plaintiff in O.S.No.606 of 2011.
20. POINT NO.7:
In view of the reasoned findings arrived at point Nos.1 to 6, it
is held that the common judgment and decree dated 25.01.2019
passed in O.S.No.340 of 2007 and O.S.No.606 of 2011 by the
learned XI Additional Chief Judge, City Civil Court at Hyderabad,
are sustainable in law and under the facts.
ETD,J CCCA_196_199_2019
21. POINT NO.8:
In the result, the appeals are dismissed upholding the
common judgment and decree dated 25.01.2019 passed in
O.S.No.340 of 2007 and O.S.No.606 of 2011 by the learned XI
Additional Chief Judge, City Civil Court at Hyderabad. No costs.
Miscellaneous Petitions pending, if any, shall stand closed.
___________________________
JUSTICE TIRUMALA DEVI EADA
Date: 12.09.2025
ns
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!