/2022 INSC 0276/ REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO. 2095 OF 2022 P. Ramasubbamma           ..Appellant (S) Versus V. Vijayalakshmi & Ors.                   ..Respondent (S) J U D G M E N T  M. R. Shah, J. 1. Feeling aggrieved and dissatisfied with impugned judgment and   order   dated   20.07.2021   passed   by   the   High   Court   of Karnataka   in   Regular   First   Appeal   No.   100200/2015,   by which   the   High   Court   has   allowed   the   said   appeal preferred   by   respondent   Nos.   3   and   4   herein   –   original defendant   Nos.   3   and   4   (hereinafter   referred   to   as defendant   Nos.   3   and   4)   and   has   set   aside   the   judgment and   decree   passed   by   the   learned   Trial   Court   granting decree   for   specific   performance   of   agreement   to   sell   dated 1 12.04.2005,   the   appellant   herein   ­   original   plaintiff   has preferred the present appeal.  2. The facts leading to the present appeal in a nutshell are as under: ­ 2.1 That   the   appellant   herein   –   original   plaintiff   filed   the   suit for   specific   performance   of   agreement   to   sell   dated 12.04.2005.   It   was   the   case   on   behalf   of   the   plaintiff   that she had entered into an agreement with respondent No. 1 herein   ­   original   defendant   No.   1   to   purchase   the   suit schedule property for a sale consideration of Rs. 29 lakhs. An   advance   amount   of   Rs.   20   lakhs   was   paid   under   the said   agreement.   Defendant   No.   1   had   earlier   executed   a general   power   of   attorney   in   favour   of   respondent   No.   2 herein  ­  original  defendant  No.  2. However,  defendant  No. 2 was present when the plaintiff entered into an agreement to   sell   with   defendant   No.   1.   It   was   the   case   on   behalf   of the plaintiff that thereafter, on 25.03.2008, defendant Nos. 1   and   2   approached   the   plaintiff   and   her   husband   and sought   payment   of   Rs.   6   lakhs.   On   25.03.2008,   the plaintiff made further payment of Rs. 6 lakhs towards sale 2 consideration and an endorsement was made by defendant No. 1 on the agreement, acknowledging the receipt of Rs. 6 lakhs.   According   to   the   plaintiff,   thereafter,   despite repeated   requests   and   demands,   defendant   No.   1   did   not execute the sale deed in favour of the plaintiff. They learnt that   defendant   No.   2   by   misusing   the   power   of   attorney executed by defendant No. 1 in favour of defendant No. 2, clandestinely   executed   two   sale   deeds   in   favour   of defendant   Nos.   3   and   4   only   to   defraud   the   plaintiff.   The plaintiff   got   served   a   legal   notice   to   the   defendants   on 17.06.2010   calling   upon   defendant   No.   1   to   execute   the sale   deed   in   her   favour   by   receiving   balance   sale consideration of Rs. 3 lakhs. Further, thereafter defendant No.   1   did   not   execute   the   sale   deed,   the   plaintiff   filed   the present   suit   for   specific   performance   of   the contract/agreement to sell dated 12.04.2005.  2.2 That   original   defendant   No.   1   filed   written   statement   and admitted the execution of agreement to sell and specifically stated that she is ready and willing to perform her part of contract.   However,   defendant   Nos.   2   to   4   filed   separate 3 written   statements   and   took   a   common   defence   that agreement to sell dated 12.04.2005 is a created document. It   was   contended   that   power   of   attorney   executed   by defendant No. 1 in favour of defendant No. 2 is a registered document   and   without   cancelling   the   registered   power   of attorney   and   without   the   knowledge   of   defendant   No.   2, defendant No. 1 in collusion with the plaintiff had created the  agreement  to  sell. It was also contended by  defendant Nos.   2   to   4   that   agreement   to   sell   dated   12.04.2005   is   a bogus   document   and   no   sale   consideration   is   paid   by   the plaintiff.  2.3 The learned Trial Court framed the following issues: ­ “i)  Whether   the   plaintiff   proves   that   on   12.4.2005 defendant   No.   1   has   executed   an   agreement   of sale  agreeing   to sell the suit  property  for  a  total consideration of Rs. 29 lakhs? ii)  Whether   the   plaintiff   proves   that   part   sale consideration   of   Rs.   26   lakhs   has   been   paid   to the defendant No. 1? iii)  Whether the plaintiff proves that she was always ready   and   willing   to   perform   her   part   of   duty towards the contract?  iv)  Whether   the   plaintiff   further   proves   that   with malafide   intention   and   to   defeat   her   right accrued   through   the   sale   agreement   dated 12.4.2005   defendant   No.   2   had   executed   sale deeds dated 3.5.2010 in favour of defendant No. 4 3   and   4   and   those   sale   deeds   are   nominal   sale deeds?  v)  Whether the defendant No. 2 to 4 prove that sale agreement   dated   12.4.2005   is   a   created document   and   by   virtue   of   the   same   no consideration had been passed?  vi)  Whether   the   plaintiff   is   entitled   for   a   decree   of specific performance of contract? vii)  What order or decree?” 2.4 On behalf of the plaintiff, her husband was examined as PW1 and two more witnesses were examined on behalf of the   plaintiff.   The   plaintiff   produced   nine   documents   as documentary evidence as exhibit P1 to P9. Defendant No. 1   was   examined   as   DW1   and   defendant   No.   2   was examined as DW 2.  2.5 On   appreciation   of   evidence   on   record,   the   learned   Trial Court   decreed   the   suit   and   passed   a   decree   of   specific performance.   The   learned   Trial   Court   found   that defendant   No.   1   being   the   absolute   owner   of   the   suit schedule   property   has   admitted   the   execution   of agreement   to   sell   in   favour   of   the   plaintiff   and   has   also admitted receipt of substantial amount as part of the sale consideration.   The   learned   Trial   Court   also   proceeded   to hold   that   the   sale   deed   executed   by   defendant   No.   2   in 5 favour   of   defendant   Nos.   3   and   4   are   not   binding   on defendant No. 1 as well as the plaintiff and therefore, the plaintiff   was   entitled   to   the   relief   of   specific   performance of   contract   and   to   get   the   vacant   possession   of   the   suit schedule property.  2.6 Feeling aggrieved and dissatisfied with the judgment and decree   passed   by   the   learned   Trial   Court,   the   original defendant   Nos.   3   and   4   only   preferred   an   appeal   before the   High   Court.   By   the   impugned   judgment   and   order, the   High   Court   has   allowed   the   said   appeal   and   has quashed   and   set   aside   the   decree   passed   by   the   learned Trial   Court   mainly   relying   upon   and   considering   Section 20   of   the   Specific   Relief   Act.   The   High   Court   has   also observed that as there was no prayer or a particular relief to declare that the sale deed in favour of defendant Nos. 3 and   4   is   null   and   void   and   not   binding   on   the   plaintiff and   defendant   No.   1,   such   a   relief   could   not   have   been granted by the learned Trial Court.  6 2.7 Feeling   aggrieved   and   dissatisfied   with   the   impugned judgment   and   order   passed   by   the   High   Court,   the plaintiff preferred the present appeal.     3. Shri   S.N.   Bhat,   learned   Senior   Advocate   appearing   on behalf   of   the   original   plaintiff   has   vehemently   submitted that in the facts and circumstances of the case, the High Court   has   committed   a   grave   error   in   quashing   and setting aside the decree passed by the learned Trial Court for   specific   performance   of   agreement   to   sell   dated 12.04.2005.  3.1 It   is   further   submitted   that   when   the   original   defendant No.   1   –   original   owner   admitted   the   execution   of   the agreement and even admitted the payment of substantial amount   under   the   agreement,   the   learned   Trial   Court rightly   passed   the   decree   of   the   specific   performance   of the said agreement.  3.2 It is further submitted that even the High Court ought to have   appreciated   that   apart   from   the   fact   that   original defendant No. 1 admitted the execution of the agreement 7 and   receipt   of   payment   of   substantial   advance   amount, original   defendant   Nos.   3   and   4   did   not   even   enter   into the   witness   box.   It   is   further   submitted   that   the   High Court   has   not   properly   appreciated   and   considered   the fact   that   the   original   of   power   of   attorney   dated 28.01.1997   executed   by   defendant   No.   1   in   favour   of defendant   No.   2,   was   handed   over   to   the   plaintiff   at   the time   of   execution   of   agreement   to   sell,   which   was produced by the plaintiff in the present suit as exhibit P6. 3.3 It is further submitted that the High Court has also erred in   holding   that   it   was   necessary   for   the   plaintiff   to   seek cancellation   of   sale   deeds   dated   03.05.2010   executed   by defendant   No.   2   in   favour   of   defendant   Nos.   3   and   4, respectively.   It   is   submitted   that   in   a   suit   for   specific performance it is not necessary for the agreement holder to   seek   cancellation   of   sale   deed   executed   in   favour   of   a subsequent   purchaser  and  it   is  sufficient   to   implead   the subsequent   purchaser   in   the   suit   and   seek   relief   of specific performance against original owner and also seek direction   to   the   subsequent   purchaser   to   join   in   the 8 execution   of   the   sale   deed   in   order   to   completely   convey title to the agreement holder. Reliance is placed upon the decisions of this Court in the cases of  Lala Durga Parsad and   Anr.   Vs.   Lala   Deep   Chand   and   Ors.,   1954   SCR 360: AIR 1954 SC 75, Soni Lalji Jetha & Ors. Vs. Soni Kalidas Devchand & Ors., (1967) 1 SCR 873: AIR 1967 SC   978,   R.C.   Chandiok   &   Anr.   Vs.   Chuni   Lal Sabharwal   &   Ors.   (1970)   3   SCC   140:   AIR   1971   SC 1238,   Dwarka   Prasad   Singh   &   Ors.   Vs.   Harikant Prasad   Singh   &   Ors.,   (1973)   1   SCC   179   and Rathnavathi & Anr. Vs. Kavitha Ganashamdas, (2015) 5 SCC 223.             3.4 It   is   further   submitted   that   the   High   Court   has   also   not properly   appreciated   the   fact   that   the   transactions between   defendant  No.2   and   defendant   Nos.   3  to   4   were sham   transactions,   which   were   by   defendant   No.   2   in favour of his own sisters­in­law. It is submitted that even the   sale   consideration   in   the   transaction   between defendant No. 2 and defendant Nos. 3 to 4 was alleged to 9 have been paid by  cash and that too, a huge sum  of Rs. 26   lakhs   was   alleged   to   have   been   paid   by   cash.   It   is submitted that in any case defendant Nos. 3 and 4 never stepped into the witness box.        3.5 It   is   submitted   that   therefore   when   the   sale   deed executed   in   favour   of   defendant   Nos.   3   and   4   by defendant No. 2 was sham in order to defeat the right of the   plaintiff   pursuant   to   agreement   to   sell   dated 12.04.2005   and   the   same   was   executed   after   the agreement to sell in favour of the plaintiff and the plaintiff had   paid   a   substantial   advance   amount,   the   High   Court has erred in applying Section 20 of the Specific Relief Act. 3.6 Making the above submissions and also relying upon the decisions   of   this   Court   in   the   case   of   Vasantha Viswanathan   Vs.   V.K.   Elayalwar,   (2001)   8   SCC   133 (para   13)   and   in   the   case   of   Rathnavathi   (supra),   it   is prayed   to   allow   the   present   appeal   and   quash   and   set aside   the   impugned   judgment   and   order   passed   by   the 10 High Court and consequently to restore the decree passed by the learned Trial Court.                     4. Though served nobody has entered appearance on behalf of   defendant   Nos.   2   to   4.   Even   respondent   No.   3   – defendant No. 3 is served by substituted service, namely, by   way   of   publication   in   two   daily   newspapers.   In   that view   of   the   matter,   this   Court   has   no   other   alternative but to proceed further with the appeal ex­parte.  5. We have gone through the judgment and decree and the findings   recorded   by   the   learned   Trial   Court   as   well   as the judgment and order passed by the High Court. 5.1 The learned Trial Court framed the following issues: ­ “i)  Whether   the   plaintiff   proves   that   on   12.4.2005 defendant   No.   1   has   executed   an   agreement   of sale  agreeing   to sell the suit  property  for  a  total consideration of Rs. 29 lakhs? ii)  Whether   the   plaintiff   proves   that   part   sale consideration   of   Rs.   26   lakhs   has   been   paid   to the defendant No. 1? iii)  Whether the plaintiff proves that she was always ready   and   willing   to   perform   her   part   of   duty towards the contract?  iv)  Whether   the   plaintiff   further   proves   that   with malafide   intention   and   to   defeat   her   right accrued   through   the   sale   agreement   dated 12.4.2005   defendant   No.   2   had   executed   sale 11 deeds dated 3.5.2010 in favour of defendant No. 3   and   4   and   those   sale   deeds   are   nominal   sale deeds?  v)  Whether the defendant No. 2 to 4 prove that sale agreement   dated   12.4.2005   is   a   created document   and   by   virtue   of   the   same   no consideration had been passed?  vi)  Whether   the   plaintiff   is   entitled   for   a   decree   of specific performance of contract? vii)  What order or decree?” 5.2 Considering   the   fact   that   original   defendant   No.   1   – vendor   –   original   owner   admitted   the   execution   of agreement   to   sell   dated   12.04.2005   and   even   admitted the receipt of substantial advance sale consideration, the learned   Trial   Court   decreed   the   suit   for   specific performance   of   agreement   to   sell   dated   12.04.2005. Once   the   execution   of   agreement   to   sell   and   the payment/receipt   of   advance   substantial   sale consideration   was   admitted   by   the   vendor,   thereafter nothing further was required to be proved by the plaintiff –   vendee.   Therefore,   as   such   the   learned   Trial   Court rightly   decreed   the   suit   for   specific   performance   of agreement to sell. The High Court, was not required to go into the aspect of the execution of the agreement to sell 12 and   the   payment/receipt   of   substantial   advance   sale consideration, once the vendor had specifically admitted the execution of the agreement to sell and receipt of the advance   sale   consideration;   thereafter   no   further evidence and/or proof was required. 5.3 Now,   so   far   as   the   sale   deeds   executed   by   original defendant No. 2 in favour of defendant Nos. 3 and 4 and the   decree   passed   by   the   learned   Trial   Court   that   the sale deeds executed by original defendant No. 2 in favour of defendant Nos. 3 and 4 are not binding on defendant No.   1   as   well   as   on   the   plaintiff   is   concerned,   at   the outset, it is required to be noted that issue Nos. 4 and 5, reproduced   hereinabove,   were   in   respect   of   the   sale deeds   executed   by   original   defendant   No.   2   in   favour   of defendant   Nos.   3   and   4   dated   03.05.2010.   Therefore, specific   issues   were   framed   on   sale   deeds   dated 03.05.2010   executed   by   original   defendant   No.   2   in favour   of   defendant   Nos.   3   and   4.   In   that   view   of   the matter,   the   High   Court   has   erred   in   setting   aside   the decree   passed   by   the   learned   Trial   Court   by   observing 13 that as there was no specific relief/prayer of cancellation of   sale   deeds   dated   03.05.2010   executed   by   original defendant   No.   2   in   favour   of   defendant   Nos.   3   and   4, therefore, the learned Trial Court could not have passed the   decree   that   the   said   sale   deeds   are   not   binding   on defendant   No.   1   and   the   plaintiff.   The   High   Court   has not noted the specific issue Nos. 4 and 5 framed by  the learned   Trial   Court,   which   were   with   respect   to   sale deeds dated 03.05.2010. Therefore, as such, there was a lis   between   the   parties   in   respect   to   sale   deeds   dated 03.05.2005   executed   by   original   defendant   No.   2   in favour   of   defendant   Nos.   3   and   4   and   even   specific issues   were   framed,   which   on   appreciation   of   evidence were held against defendant Nos. 2 to 4.   Therefore, the High Court is not justified in quashing and setting aside the   judgment   and   decree   passed   by   the   learned   Trial Court declaring that sale deeds dated 03.05.2010 are not binding on defendant No. 1 and the plaintiff.  5.4 It   is   also   required   to   be   noted   that   on   appreciation   of evidence,   the   learned   Trial   Court   has   specifically   given 14 the   finding   that   the   alleged   sale   consideration   paid   by defendant   Nos.   3   and   4   to   original   defendant   No.   2   for executing   sale   deeds   dated   03.05.2010   have   not   been established   and   proved   by   defendant   Nos.   2   to   4. Therefore,   there   was   a   specific   finding   given   by   the learned Trial Court on appreciation of evidence that sale deeds   dated   03.05.2010   were   nominal   sale   deeds.   The High   Court   has   brushed   aside   the   same   on   the   ground that   even   in   agreement   to   sell   dated   12.04.2005,   the amount was alleged to have been paid by cash. However, it   is   required   to   be   noted   that   so   far   as   receipt   of substantial advance sale consideration mentioned in the agreement to sell dated 12.04.2005 has been specifically admitted   by   defendant   No.   1.   Therefore,   when   it   was specifically   alleged   that   defendant   No.   2   executed   sale deeds   in   favour   of   defendant   Nos.   3   and   4,   who   are   his sisters­in­law,   with   a   view   to   defeat   the   rights   of   the plaintiff   and   defendant   No.   1   and   when   it   was   alleged that they were nominal sale deeds, thereafter, defendant No.   2   was   required   to   prove   the   receipt   of   sale consideration   mentioned   in   the   sale   deeds   dated 15 03.05.2010,   which   defendant   Nos.   2   to   4   have   failed   to do so.  5.5 It   is   also   required   to   be   noted   that   on   appreciation   of evidence, learned Trial Court has specifically found that the stamp papers of agreement to sell dated 12.04.2005 was   purchased   in   the   name   of   defendant   No.   2   and therefore   defendant   No.   2   was   aware   and   in   the knowledge   of   agreement   to   sell   dated   12.04.2005.   It   is also   required   to   be   noted   that   even   defendants   did   not reply   to   the   legal   notice   served   by   the   plaintiff,   which was issued before filing the suit.  5.6 In light of the aforesaid factual aspects and the findings recorded by  the  learned Trial Court, the decision of this Court in the case of  Lala Durga Prasad & Ors.  (supra) is required to be referred to. In paragraph 42, it is observed and held as under: ­ “42.   In   our   opinion,   the   proper   form   of   decree   is   to direct   specific   performance   of   the   contract   between the   vendor   and   the   plaintiff   and   direct   the subsequent transferee to join in the conveyance so as to   pass   on   the   title   which   resides   in   him   to   the 16 plaintiff.   He   does   not   join   in   any   special   covenants made   between   the   plaintiff   and   his   vendor;   all   he does   is   to   pass   on   his   title   to   the   plaintiff.   This   was the   course   followed   by   the   Calcutta   High   Court in   Kafiladdin   v.   Samiraddin   [AIR   1931   Cal   67]   and appears   to   be   the   English   practice.   See   Fry   on Specific   Performance ,   6th   Edn.,   p.   90,   para   207; also   Potter   v.   Sanders   [67   ER   1057].   We   direct accordingly.” The   aforesaid   decision   has   been   subsequently referred to and followed by this Court in the subsequent decision in the case of  Rathnavathi & Anr.  (supra).  5.7 From   the   impugned   judgment   and   order   passed   by   the High   Court,   it   appears   that   the   High   Court   has   heavily relied   upon   Section   34   of   the   Specific   Relief   Act. However,   considering   the   fact   that   specific   issues   were framed   with   respect   to   sale   deeds   dated   03.05.2010 executed   by   original   defendant   No.   2   in   favour   of defendant Nos. 3 and 4 and the parties led the evidence also   on   the   aforesaid   issues   and   thereafter,   when   the learned Trial Court had given findings on the said issues and thereafter, had granted the declaration that the sale deeds   executed   by   original   defendant   No.   2   in   favour   of defendant Nos. 3 and 4 are not binding on defendant No. 17 1 and the plaintiff and those sale deeds are nominal sale deeds and that defendant Nos. 2 to 4 have failed to prove that   agreement   to   sell   dated   12.04.2005   is   a   created document   and   by   virtue   of   the   same   no   consideration has been paid, Section 34 of the Specific Relief Act, upon which   the   reliance   has   been   placed   by   the   High   Court will have no application. 5.8 The   High   Court   has   set   aside   the   judgment   and   decree passed by the learned Trial Court on the ground that the relief   under   Section   20   of   the   Specific   Relief   Act,   is   a discretionary relief and therefore, in view of the fact that original   defendant   No.   2   had   executed   sale   deeds   in favour of defendant Nos. 3 and 4, the learned Trial Court ought   not   to   have   exercised   discretion   in   favour   of   the plaintiff   for   passing   the   decree   for   specific   performance. However,   in   the   facts   and   circumstances   of   the   case narrated   hereinabove   and   when   the   learned   Trial   Court specifically   gave   the   findings   that   defendant   No.   1   – vendor   specifically   admitted   the   execution   of   agreement to   sell   dated   12.04.2005   in   favour   of   the   plaintiff   by 18 accepting   a   substantial   advance   consideration   and   that defendant   No.  2  was   in   the  knowledge   of  the   agreement to sell and despite the same, he sold the same in favour of defendant Nos. 3 and 4, who are his sisters­in­law and that   too   the   sale   deeds  found  to   be  nominal   sale   deeds, the   learned   Trial   Court   as   such   rightly   decreed   the   suit for   specific   performance   and   also   rightly   declared   that sale   deeds   dated   03.05.2010   executed   by   original defendant No. 2 in favour of defendants No. 3 and 4 are not binding  upon  the plaintiff and defendant  No. 1. The High Court has committed a grave error in reversing the judgment   and   decree   passed   by   the   learned   Trial   Court by   ignoring   the   vital   facts   of   the   case   which   are   either admitted or proved in the instant case. 6. In   view   of   the   above   and   for   the   reasons   stated   above, the   present   appeal   succeeds.   The   impugned   judgment and   order   passed   by   the   High   Court   is   hereby   quashed and   set   aside   and   the   judgment   and   decree   passed   by the   learned   Trial   Court   is   restored.   In   the   facts   and 19 circumstances of the case, there shall be no order  as to costs.      …………………………………J.                   (M. R. SHAH) …………………………………J.  (B.V. NAGARATHNA) New Delhi,  April, 11 2022. 20