Wednesday, 10, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ram Awadh & Ors Vs. Achhalbardtjbey & ANR [2000] INSC 34 (1 February 2000)
2000 Latest Caselaw 34 SC

Citation : 2000 Latest Caselaw 34 SC
Judgement Date : Feb/2000

    

Ram Awadh & Ors Vs. Achhalbardtjbey & ANR [2000] INSC 34 (1 February 2000)

S.P.Bharucha, N.S.Hegde, Ruma Pal

BHARUCHA, J:

This appeal stands referred to a. Bench of three Judges because the two learned Judges who heard i't earlier found difficulty In following the judgment of a Bench of two learned - Judges in Jugra Singh & Anr vs. Labh Singh & ors,. [(1995) 2 SCC 31].

It 1s not necessary to go into any great detail insofar as the facts are concerned. The appellants before us are the legal representatives of a subsequent purchaser of certain property. They were defendants to a suit by one Bachna. for specific performance of an earlier agreement to sell that property to her. She had not pleaded in her plaint that she was ready and willing to perform her part of the agreement, but that plea was later introduced by way of an amendment. The question now is in regard to whether she or her legal representatives were, in fact, at all material times ready and willing to perform their part .of ^ , ^ that agreement. The first appellate court declined to periint the present appellants to plead and contend that..Bachna and her legal representatives were never prepared to perform their part of the agreement and, for this purpose. It reeled upon the judgment of this Court In the case of Jugraj Singh. The High Court, In second appeal, affirmed that-view.

In Jugraj Singh's case, upon substantially similar facts, this Court noted Section 16(c) of the Specific Relief Act and the dictum of the Privy Council in Ardeshir H.Mama vs. F^ora Sasson (56 . Ind App 360) that in a suit for specific performance the averment of readiness and willingness on the plaintiff's part, upto"the dafe of the decree, was necessary. It a^so noted that thi's Court in Gomathi nayagam P i1 ^ a i vs. Palaniswami Nadar ((1967) 1 SCR 227] had held that it was for the plaintiff in a suit for specific performance "to establish that he was, since the date of the contract, continuously ready and willing to perform his part of the contract. If he faiTs to do so, his claim for specific performance must fall Jugraj Singh's case, however, held: ..* - f. ::, i-.. " "That plea is specifically avanable to the vendor/defendant. It 1s personal to him. The ^subsequent purchasers have got only the right to defend their purchase on the premise that they have no prior knowledge of the agreement of sa)e with the plaintiff. They are bona tide purchasers for valuable consideration. Though they are necessary parties to the suit, since any decree obtained by the plaintiff would be binding on the subsequent purchasers, the -3- plea that the plaintiff must always be ready and willing to perform his part of the contract must be available only to the vendor or his iega^ representatives, but not to the subsequent purchasers. " The decision In Jugraj Singh's case was noted by a Bench of -two learned Judges In LakhIRam vs. Tr-ikha Ram [(1998) 2 SCC 720] and doubted, but the appeal there was decided on another point. .- Section 16 of the Specific Performance Act reads:

"16. Personal bars to relief.--- Specific performance of a contract cannot be enforced In favour of a person (a) x x xx X (b) x x xx x (c) who falls to aver and prove that he has performed or has always been ready and willing to perform the essential terms of the contract which are to be ' performed by him, other than terms the performance of which has been prevented or waived by the defendant." The obligation imposed by Section -16 1s upon the court not to grant specific performance to a plaintiff who has not met the requirements of clauses (a), (b) and (c) thereof. Acourt may not, therefore, grant to a plaintiff who has failed to aver and to prove -that he has performed or has always been ready and willing to perform his part of the agreement the specific performance whereof he seeks.

There 1s, therefore, no question of the plea being available to one defendant and not to another. It is open ..." ' ' -4- to any defendant to contend and establish that the mandatory requirement of Section 16(c) has not been complied with and It 1s for the court to determirte whether It has or has not been complied with .:^nd,- depending upon its conclusion, decree or decline to decree the suit.' We are of the view that the decision in Jugraj Singh's case 1s erroneous. In the circumstances, it becomes necessary to remand the suit ta.the trial coyrt,name1y the Court of the Munsif, Gyanpur, Varanasi, to consider whether or not it has been established that the original '.plaintiff Bachna and her legal representatives had proved that they had performed or were always ready and willing to perform the terms of the agreement for sale in Bachna's favour.

 

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 : MAIMS

 
 
Latestlaws Newsletter