Friday, 24, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Revappa Gurusiddappa Vs. Thakubsi Madhavarao Patil & Ors [1996] INSC 1073 (4 September 1996)
1996 Latest Caselaw 712 SC

Citation : 1996 Latest Caselaw 712 SC
Judgement Date : Sep/1996

    

Revappa Gurusiddappa Vs. Thakubsi Madhavarao Patil & Ors [1996] INSC 1073 (4 September 1996)

Ramaswamy, K.Ramaswamy, K.Faizan Uddin (J)

ACT:

HEAD NOTE:

O R D E R

Delay condoned.

This special 1eave petition has been fi1ed against the remand order of the High Court of Karnataka made on March 25,1996 in R.S.A. No.196/90. The admitted position is that the first respondent had entered into an agreement on March 11,1983 to puchase 3 acres 28 gunthas of land for a consideration of Rs.12,000/- and he had paid Rs.2000/- as earnest money. The petitioner-second defendant puchased the self-same property on july 8, 1983 for a consideration of Rs.6000/- and had the sale deed registered. The first respondent filed the suit for specific performance. The trial Court finding that the petitoner had purchased the property and it would cause irreparable damage to him if decree for specific performance being would be granted, had derected refund of the earnest money with interest. The first respondent carried the matter in appeal. The appellate Court set aside the decree of the trial Court on the finding that the petitioner had not pleaded that he was a bona fide purchaser for value without notice of the prior agreement of sale. It also had held that the refusal to grant rlief of specific performance on that ground was not valid in law.

Accordingly, it reversed the decree of the trial Court and granted specific performance. In the second appeal, the High Court while upholding the pleading of the respondent that he was ready and willing to perform his part of the agreement and that he had led the evidence in that behalf, remitted the matter to the district Court to frame an issue on the basis of a previous judgment and the issue in this behalf was required to be settled. We need not go into the correctness of the remand order since the first respondent has not filed any SLP against that order. Suffice it to state that the petitioner has no cause for grievance in this matter for remanding the matter. In view of the finding that he is a subsequent purchaser, as found by the trial Court itself, and that the High Court has remitted the matter to frame the issue whether the first respondent was ready and willing to perform his part of the contract and decide the matter on the basis of the evidence already on record, we do not think that there is any error of law committed by the High Court in remitting the matter.

The SLP is accordingly dismissed.

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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter