2000 INSC 0145 SUPREME COURT OF INDIA Ram Awadh Vs. Achhalbardtjbey (S.P.Bharucha, N.S.Hegde and Ruma Pal JJ.) 01.02.2000 JUDGMENT 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.