/2022 INSC 0796/ REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION  CIVIL APPEAL NOS. 8904­8907 OF 2010 M/S. SHIVALI ENTERPRISES           ...APPELLANT(S) VERSUS SMT. GODAWARI (DECEASED)  THR. LRS. AND OTHERS    ...RESPONDENT(S) J U D G M E N T B.R. GAVAI, J. 1. These   appeals   challenge   the   judgment   dated   3 rd March 2008 passed by  the learned Single Judge of the High Court   of   Punjab   and   Haryana   at   Chandigarh   in   Regular Second Appeal Nos. 1206 and 1207 of 2005, thereby allowing the   appeals   filed   by   the   respondents­defendants   challenging the   concurrent   judgments   and   decrees   dated   3 rd   January 2001  passed  by   the   Additional   Civil   Judge  (Senior  Division), Faridabad (hereinafter referred to as the “trial court”) in RBT 329/90/2000, and 8 th   February 2005 passed by the learned 1 District   Judge,   Faridabad   (hereinafter   referred   to   as   the “Appellate   Court”)   in   Civil   Appeal   No.   11   of   2001.     Vide   the impugned   judgment,   the   learned   Single   Judge   of   the   High Court directed that, if the plaintiff desires to get the sale deed executed pursuant to the agreement(s) to sell, he would do so by   paying   the   present   prevalent   market   value   as   sale consideration.     The   appellant­plaintiff   has   also   assailed   the order   dated   10 th   April   2008   passed   by   the   learned   Single Judge   of   the   High   Court,   thereby   dismissing   the   review applications being R.A. No. 19­C of 2008 in R.S.A. No. 1206 of   2005   and   R.A.   No.   18­C   of   2008   in   R.S.A.   No.   1207   of 2005, filed by the appellant­plaintiff. 2. Facts   in   brief   giving   rise   to   the   present   appeals   are as under: The   appellant­plaintiff   through   its   partner   Raj Kumar, entered into an agreement to sell dated 29 th   October 1983 with the respondents­defendants No. 1 to 4 with regard to the suit property, which was situated in the revenue estate of   Chak Salarpur, Tehsil Dadri, District Ghaziabad (U.P.), at the   rate   of   Rs.   2900/­   per   Bigha.     Though   the  suit  property initially   was   in   the   State   of   U.P.,   vide   notification   of   the 2 Central Government dated 15 th  September 1983, it became a part of the State of Haryana.  At the time of agreement to sell dated 29 th  October 1983, earnest amount of Rs.50,000/­ was paid by the appellant­plaintiff to the respondents­defendants. 3. Due   to   a   dispute   between   the   State   of   U.P.   and Haryana,   the   aforesaid   sale   deed   could   not   be   executed   in favour   of   the   appellant­plaintiff.     Therefore,   another agreement   to   sell   was   executed   between   the   parties   on   23 rd August 1985.  At the time of execution of the said agreement, an   additional   amount   of   Rs.1,00,000/­   was   paid   by   the appellant­plaintiff to the respondents­defendants.  It is not in dispute that the total amount payable as per the terms of the agreement   to   sell   dated   29 th   October   1983   was   Rs. 1,65,000/­   out   of   which,   an   amount   of   Rs.   1,50,000/­   was duly   received   by   the   respondents­defendants   on   or   before 23 rd   August   1985.     As   per   the   terms   of   the   agreement(s)   to sell, the remaining sale price was to be paid before the Sub­ Registrar   at   the   time   of   execution   and   registration   of   sale deed.   It is not in dispute that the physical possession of the suit   property   was   also   delivered   to   the   appellant­plaintiff   by the   respondents­defendants   at   the   time   of   execution   of   the 3 agreement(s)   to   sell.     It   is   also   not   in   dispute   that   the appellant­plaintiff   is   thereafter   in   continuous   possession   of the suit property. 4. As   per   the   terms   of   the   agreement(s)   to   sell,   the respondents­defendants   were   required   to   obtain   Income­Tax Clearance   (for   short   “ITC”)   Certificate   and   to   also   get   the revenue   records   mutated   to   show   them   as   the   owners inasmuch   as   the   Central   Government   was   shown   as   the owner   mistakenly.     The   agreement   to   sell   further   stipulated that,   in   case   of   default   by   the   respondents­defendants,   the appellant­plaintiff was at liberty to get the sale deed executed and registered. 5. After   coming   to   know   that   the   respondents­ defendants   were   trying   to   create   3 rd   party   rights,   the appellant­plaintiff   filed   a   suit   for   specific   performance   with further   prayer   for   permanent   injunction   as   against   the respondents­defendants.     The   said   suit   was   resisted   by   the respondents­defendants   by   filing   their   written   statement. The   learned   trial   court   vide   judgment   and   decree   dated   3 rd January   2001   decreed   the   suit.     In   an   appeal   filed   by   the respondents­defendants, the  learned  Appellate Court upheld 4 the findings of the trial court vide judgment and decree dated 8 th  February 2005. 6. Being aggrieved thereby, the respondents­defendants filed   second   appeals   before   the   High   Court.     Vide   the impugned judgment, the High Court reversed the concurrent findings   recorded   by   the   trial   court   and   the   Appellate   Court and   passed   the   judgment   as   aforesaid.     Being   aggrieved thereby,   the   present   appeals   have   been   preferred   by   the appellant­plaintiff. 7. We have heard Shri Rishi Malhotra, learned counsel appearing   on   behalf   of   the   appellant­plaintiff   and   Shri   S.R. Singh,   learned   Senior   Counsel   appearing   on   behalf   of   the respondents­defendants. 8. Shri   Malhotra   submitted   that   the   High   Court   has grossly   erred   in   interfering   with   the   concurrent   findings passed   by   the   trial   court   and   the   Appellate   Court.     He submitted that, since no substantial question of law arose for consideration   before   the   High   Court,   the   appeals   deserve   to be   allowed   on   this   short   ground   alone.     He   relies   on   the judgment   of   this   Court   in   the   case   of   Kondiba   Dagadu 5 Kadam   v.   Savitribai   Sopan   Gujar   and   Others 1   in   this regard. 9. Shri   Malhotra   further   submitted   that,   even assuming   that   in   view   of  the  provisions   of  Section   41   of  the Punjab   Courts   Act,   1918   (hereinafter   referred   to   as   the “Punjab   Act”)   it   is   not   necessary   to   frame   a   substantial question   of   law,   the   jurisdiction   of   the   learned   Single   Judge of   the   High   Court   would   still   be   circumscribed   by   the provisions   of   Section   41   of   the   Punjab   Act   and   any interference in second appeal would only be warranted if the case falls within the limited area as earmarked in Section 41 of the Punjab Act. 10. He   further   submitted   that   the   respondents­ defendants   have   not   entered   into   the   witness   box   and   as such,   the   case   of   the   appellant­plaintiff   on   the   basis   of   the agreement(s)   to   sell   has   gone   unchallenged.     He   therefore submitted   that   the   appeals   deserve   to   be   allowed   and   the impugned judgments are liable to be quashed and set aside. 11. Shri Singh, on the contrary, submitted that the High Court has rightly allowed the second appeals.   He submitted 1 (1999) 3 SCC 722 6 that,   as   per   the   terms   of   the   agreement(s)   to   sell,   the   sale deed   was   to   be   registered   only   after   the   ITC   Certificate   was obtained   and   the   property   was   mutated   in   the   name   of   the respondents­defendants. He submitted that the respondents­ defendants   had   filed   a   suit   for   getting   the   suit   property mutated   in   their   names   on   4 th   June   1986   and   the   said   suit came   to   be   decreed   only   on   22 nd   December   2006.     It   is therefore   submitted   that   the   suit   filed   by   the   appellant­ plaintiff on 17 th  October 1989 was premature.   12. Shri Singh submitted that in view of the Punjab Act, no substantial question of law was required to be framed.  He relies on the judgment of this Court in the case of   Kulwant Kaur   and   Others   v.   Gurdial   Singh   Mann   (Dead)   By   LRs. and   Others 2 .     The   learned   Senior   Counsel   further   relies   on the   judgments   of   this   Court   in   the   cases   of   Kirodi   (since deceased)   Through   His   Legal   Representatives   v.   Ram Parkash and Others 3   and   Satyender and Others v. Saroj and   Others 4   in   support   of   this   proposition.     Shri   Singh, further   relying   on   the   judgment   of   this   Court   in   the   case   of 2 (2001) 4 SCC 262 3 (2019) 11 SCC 317 4 2022 SCC OnLine SC 1026 7 Nirmala   Anand   v.   Advent   Corporation   (P)   Ltd.   and Others 5 ,   submitted   that   there   is   no   reason   to   interfere   with the   direction   of   the   trial   court   which   directs   that   if   the plaintiff   desires   to   get   the   specific   performance,   the   same shall   be   done   at   the   prevalent   market   rate.     He   further submitted   that   the   suit   itself   was   not   tenable   in   view   of Section 14 of the Specific Relief Act, 1963.   13. Section 41 of the Punjab Act reads thus: “ 41. Second appeals   — (1) An appeal shall lie to the High Court from every decree passed in appeal   by   any   Court   subordinate   to   the   High Court on any of the following grounds, namely: (a)   the   decision   being   contrary   to law   or   to   some   custom   or   usage having the force of law:  (b)   the   decision   having   failed   to determine   some   material   issue   of law   or   custom   or   usage   having   the force of law:  (c)   a   substantial   error   or   defect   in the   procedure   provided  by   the   Code of  Civil  Procedure  1908  [V  of  1908], or   by   any   other   law   for   the   time being   in   force   which   may   possibly have produced error or defect in the decision   of   the   case   upon   the merits;  [Explanation   —   A   question   relating to   the   existence   or   validity   of   a custom or usage shall be deemed to 5 (2002) 5 SCC 481 8 be   a   question   of   law   within   the meaning of his section:]  (2)   An   appeal   may   lie   under   this   section   from an appellate decree passed  ex parte .” 14. This Court, in the case of   Randhir Kaur v. Prithvi Pal   Singh   and   Others 6 ,   after   considering   the   scope   of interference under the old Section 100 of the Civil Procedure Code,   1908   (for   short   “CPC”)   and   Section   41   of   the   Punjab Act, has observed thus: “ 15.   A   perusal   of   the   aforesaid   judgments would   show   that   the   jurisdiction   in   second appeal   is   not   to   interfere   with   the   findings   of fact on the ground that findings are erroneous, however,   gross   or   inexcusable   the   error   may seem   to   be.   The   findings   of   fact   will   also include   the   findings   on   the   basis   of documentary   evidence.   The   jurisdiction   to interfere   in   the   second   appeal   is   only   where there   is   an   error   in   law   or   procedure   and   not merely an error on a question of fact. ” 15. It could  thus be seen that this Court has held that, even when a court exercises jurisdiction under Section 41 of the Punjab Act, it cannot interfere with the findings of fact in second   appeal   on   the   ground   that   the   said   findings   are erroneous,   howsoever   gross   or   inexcusable   the   error   may 6 (2019) 17 SCC 71 9 seem to be.   It has been held that t he findings of fact would also   include   the   findings   on   the   basis   of   documentary evidence. The jurisdiction under Section 41 of the Punjab Act would  be  available  only   when  there  is  a  substantial  error  or defect in the procedure provided by the CPC or by any other law for the time being in force. 16. A   bench   of   three   learned   Judges   of   this   Court,   in   a recent   judgment   in   the   case   of   Satyender   and   Others (supra), has observed thus: “ 17.   Be   that   as   it   may,   though   the   requirement   of formulation of a substantial question of law was not necessary,   yet   Section   41   of   the   Punjab   Courts Act,   requires   that   only   such   decisions   are   to   be considered   in   second   appeal   which   are   contrary to   law   or   to   some   custom   or   usage   having   the force   of   law   or   the   court   below   have   failed   to determine some material issue of  law or custom or usage having the force of law. Therefore, what is important is still a “question of law”. In other words, second appeal is not a forum where court has   to   re­examine   or   re­appreciate   questions   of fact settled by the Trial Court and the Appellate Court.   The plaintiffs had claimed right over certain agricultural land and their case was that they have the   right   to   be   declared   the   owner   of   this   property and the possession be handed over to the them, for the   reasons   that   on   this   particular   property defendants   and   their   predecessors­in­interest   were the   tenants   of   the   plaintiffs.   Their   case   was   that defendant   No.   2   was   their   tenant   who   had   sub­let the  property   in  favour   of  his  son,  that  is  defendant 10 No. 1 and therefore, the property should be reverted back   to   the   plaintiffs   and   they   should   be   declared the owner and should be given the possession of the property as well. Both the Trial Court as well as the First   Appellate   Court   had   held   after   evaluating   the evidence placed by the plaintiffs that the defendant No.  2   and  his  brothers   (who   were   not   even   made   a party   by   the   plaintiffs)   were   the   tenants   on   the property   and   defendant   No.   2   had   not   sub­let   the property in favour of his son that is defendant No. 1 and   the   revenue   entries   being   made   in   this   regard in   the   year   1978   are   wrong   and   without   any   basis as   there   was   no   order   of   any   revenue   authority   for making   such   an   entry.   In   short,   the   plaintiffs   had failed   to   prove   their   case   as   owner   of   the   land   in dispute.   Hence   their   case   of   declaration   and possession   was   dismissed.   The   Second   Appellate Court   however,   quite   erroneously,   and   without   any justification,  gave an entirely  new  finding  regarding two   Killa   Nos.   21//3/2   and   7//13   on   which   the plaintiffs   claimed   relief   of   declaration   and possession, on the same grounds as raised by them for the other Killa Nos. The pleadings also show that the   defendants   had   made   a   general   denial   of   the plaintiffs' claim for all the plots. Yet, the High Court held   that   since   the   defendants   had   not   made   any claim   for   plot   nos.   21//3/2   and   7//13   and therefore   by   logic   a   decree   of   declaration   of possession ought to have been given to the plaintiffs for   these   plots!   This   reasoning   of   the   second Appellate   Court   is   erroneous   for   the   simple   reason that   the   burden   of   proof   was   on   the   plaintiffs   to prove   their   case,   which   they   had   failed.   They   have not been able to prove to the satisfaction of the Trial Court   as   well   as   the   First   Appellate   Court   about their   claim   of   any   kind   over   this   property.   Merely because the defendant did not raise a counter claim on this property it would not   ipso facto   mean that a decree   ought   to   have   been   granted   in   favour   of   the plaintiffs.   Plaintiffs   have   to   prove   their   case   on   the strength   of   their   evidence.   For   this   reason,   the reasoning   given   by   the   Second   Appellate   Court   for 11 decreeing   the   claim   of   the   plaintiff   for   plot   nos. 21//3/2   and   7//13   is   incorrect   and   to   that   extent is liable to be set aside.” [emphasis supplied] 17. It would thus be clear that this Court has held that, though   it   is   not   necessary   to   formulate   a   substantial question   of   law,   the   jurisdiction   under   Section   41   of   the Punjab   Act   would   permit   only   such   decisions   to   be considered in second appeal which are contrary to law or to some   custom   or   usage   having   the   force   of   law,   or   when   the courts below have failed to determine some material issue of law   or   custom   or   usage   having   the   force   of   law.     The   Court held that second appeal is not a forum where the court is to re­examine or re­appreciate the question of fact settled by the trial   court   or   the   Appellate   Court.     It   could   thus   clearly   be seen that though in view of Section 41 of the Punjab Act, it is not   necessary   to   frame   a   substantial   question   of   law,   the jurisdiction of the High Court under second appeal cannot be exercised for re­appreciation of evidence.   18. A perusal of the plaint filed by the appellant­plaintiff would   reveal   that   the   appellant­plaintiff   has   specifically referred   to   the   terms   of   the   agreement(s)   to   sell.     He   has specifically   stated   that   the   respondents­defendants   have 12 received   an   amount   of   Rs.1,50,000/­.   He   has   further specifically   stated   that   the   respondents­defendants   have delivered the actual possession of the suit property to him.  It is averred that after the respondents­defendants obtained the requisite   ITC   Certificate   and   got   the   revenue   records corrected,   they   were   required   to   serve   a   notice   upon   the appellant­plaintiff informing him about the same having been done.   After the receipt of such notice, the appellant­plaintiff was required  to  make the  balance  payment  and get the  sale deed executed.   The appellant­plaintiff was also given liberty to use the suit property  in any  manner  so as to plant  trees, raise construction, install tubewells etc.   It has been averred in the plaint as under:  “10.   That   all   the   defendants   have   been admitting and acknowledging the plaintiff firm to be in possession of the suit land and seeing them   spending   huge   amount   over   it.   The plaintiff   has   been   affecting   costly improvements   over   the   suit   land   and   the defendants have been seeing plaintiff spending huge amount objected to it. They are estopped from   denying   the   fact   by   their   acts,   conduct, omissions, laches and admissions.  11.   That   the   rates   of   the   land   in   the   dispute have   started   rising   and   the   defendants   out   of sheer   greed   have   threatened   to   take   forcible possession,   dispossess   the   plaintiff   and   to interfere   in   the   peaceful   enjoyment   of   the   suit 13 land   by   the   plaintiff   about   a   month   ago.   They have   also   threatened   to   alienate   the   suit   land in   favour   of   the   third   parties.   They   have   also refused   to   obtain   the   requisite   Income   Tax Clearance   certificate   and   to   execute   the   sale deed   in   favour   of   the   plaintiff   firm   as   agreed upon   in   accordance   with   the   terms   of   the agreement of sale dated 23.8.1985.  12. That defendants No.1 to 4 were repeatedly approached to execute the sale deed in favour of the plaintiff in accordance with the terms of the   agreement   of   sale   dated   23.8.1985.   The defendants   were   also   further   requested   to desist   from   dispossessing   the   plaintiff,   taking forcible   possession   or   otherwise   interfering   in the peaceful enjoyment of the suit land by the plaintiff.   However,   defendants   after prevarication   for   some   time   have   finally refused   to   accede   to   the   reasonable,   just   and legal request of the plaintiff about a week ago. Hence this suit.  13.   That   the   plaintiff   firm   has   all   along   been ready   and   willing   to   perform   its   part   of   the contract and is still ready and willing to do so. It   has   all   along   got   the   requisite   amount   of balance   sale   consideration   and   expense   etc. with   it.   The   defendants   have   thus   committed breaches   of   agreement   of   sale   as   per   details above with malafide intention.  14.  That   cause  of  action  arose  about  a  month ago   and   again   about   a   week   ago   on   the   final refusal of the defendants.” 19. It   can   thus   clearly   be   seen   that   the   appellant­ plaintiff has specifically averred that due to the rising rate of the   suit   property,   the   respondents­defendants,   out   of   sheer 14 greed,   had   threatened   to   take   forcible   possession   and   also threatened   to   alienate   the   suit   property   in   favour   of   a   3 rd party. 20. In   the   written   statement,   the   respondents­ defendants   have   stated   that   the   appellant­plaintiff   had obtained Power of Attorney from the respondents­defendants and   had   undertaken   to   obtain   the   ITC   Certificate.     It   was further   stated   by   the   respondents­defendants   that   they   had executed the Power of Attorney and one Mukhtar, an agent of the   appellant­plaintiff,   was   required   to   take   all   the   requisite steps to get the revenue records corrected.  It will be relevant to   refer   to   paragraph   (11)   of   the   written   statement   of   the respondents­defendants as under: “11. In reply to Para No.11 it is denied that the plaintiffs are in possession of the land in suit; it   is   also   denied   that   defendants   Nos.   l   to   4 had   to   obtain   the   ITCC;   it   is   also   denied   that the   Plaintiff   had   the   financial   capability   to purchase   the   land;   it   is   submitted   that defendants  Nos.   1   to  4  are  in   possession  of the   suit   land   as   owners   thereof   and   an entitled   to   alienate   the   same   if   so   desired. It   is   also   denied   that   the   agreement   to   sell dated 23.8.1985 is in force. ” [emphasis supplied] 15 21. A   perusal   of   the   aforesaid   paragraph   would   reveal that   the   respondents­defendants   had   denied   that   the appellant­plaintiff   was   in   possession   of   the   suit   property. The   respondents­defendants   further   asserted   their   right   to alienate the suit property, if they so desired. 22. The trial court, after perusal of the evidence, came to a   finding   that   the   execution   of   the   agreement(s)   to   sell   was admitted   by   the   respondents­defendants.     The   trial   court further   came   to   a   specific   finding   of   fact   that   the   appellant­ plaintiff  was   always  ready  and  willing   to   perform   his  part  of contract.     It   found   that,   upon   the   respondents­defendants complying   with   the   conditions   as   provided   in   the agreement(s)   to   sell,   they   were   required   to   issue   a   notice   to the appellant­plaintiff and after receipt of the said notice, the sale   consideration   was   required   to   be   paid   within   30   days from receipt of the said notice. 23. In   appeal,   the   learned   Appellate   Court   affirmed   the findings   of   fact   recorded   by   the   trial   court.     It   held   that   the execution   of   the   agreement   to   sell   (Ex.   PW1/3)   and   the 16 receipt of earnest money of Rs. 1,50,000/­ was not disputed. It found that, as per the terms of the agreement(s) to sell, it was   for   the   respondents­defendants   No.   1   to   4   to   get   the revenue records corrected and they had also agreed to obtain the   ITC   Certificate   and   to   send   a   copy   of   the   same   to   the vendee.     The   learned   Appellate   Court   held   that   even   oral evidence   to   controvert   these   conditions   incorporated   in   the written statement cannot be led in  view of Section 92 of the Evidence   Act,   1872.     It   held   that   the   self­serving   oral statement of Ajit Singh, defendant No. 7 was not sufficient to controvert   the   terms   and   conditions   incorporated   in   the agreement(s)   to   sell.     Insofar   as   the   argument   that   the   suit for   specific   performance   was   filed   without   the   correction   of revenue   records,   the   learned   Appellate   Court   found   that since  the   respondents­defendants  were  intending   to   alienate the suit property, the appellant­plaintiff was justified in filing the suit. 24. The   learned   Appellate   Court   came   to   a   specific finding   that   none   of   the   respondents­defendants   No.   1   to   4, who were signatories to the agreement, had entered into the witness box.  Though Ajit Singh, defendant No. 7, who is the 17 husband of defendant No. 3, had appeared as a witness, the Appellate  Court found that  he  was not  a  good  substitute  for defendants No. 1 to 4, who, being vendors, were the material witnesses.     The   learned   Appellate   Court,   relying   on   the judgment   of   this   Court   in   the   case   of   Vidhyadhar   v. Manikrao   and   Another 7 ,   held   that   on   account   of   non­ examination   of   any   of   the   vendors,   an   adverse   inference could be drawn against them. 25. The learned Single Judge of the High Court, vide the impugned   judgment,   has   held   that   the   appellant­plaintiff could seek specific performance of the contract only after the revenue   record   was   corrected.     It   held   that   the   suit   for correction   of   the   revenue   record   was   filed   by   the respondents­defendants on 4 th   June 1986 and the same was decreed   on   22 nd   December   2006.     It   therefore   held   that   the suit of the appellant­plaintiff which was filed on 17 th  October 1989   was   not   tenable.     The   learned   Single   Judge   therefore allowed the appeals and held that, in view of the judgment of this   Court   in   the   case   of   Nirmala   Anand   (supra),   if   the 7 (1999) 3 SCC 573 18 plaintiff desires to get the sale deed executed, he is required to pay the present prevalent market rate of the suit property. 26. We   find   that   the   learned   Single   Judge   of   the   High Court has erred in interfering with the concurrent findings of fact   recorded   by   the   trial   court   as   well   as   by   the   Appellate Court.     The   trial   court   as   well   as   the   Appellate   Court   had specifically   found   on   the   basis   of   the   evidence   that,   though as   per   the   terms   and   conditions   of   the   agreement(s)   to   sell, the sale deed was to be executed only after the respondents­ defendants   obtained   the   ITC   Certificate   and   got   the   revenue records corrected, the appellant­plaintiff was compelled to file the   suit   since   the   respondents­defendants   were   trying   to alienate the suit property. 27. It is pertinent to note that the appellant­plaintiff has specifically averred that, though the respondents­defendants had neither obtained the ITC Certificate nor had the revenue records   corrected,   they   were   threatening   to   dispossess   him and   create   3 rd   party   rights   over   the   suit   property.   In   these circumstances, the appellant­plaintiff was constrained to file the   suit.   In   the   written   statement,   the   respondents­ defendants have specifically stated that they were entitled to 19 create   3 rd   party   rights.     In   this   factual   situation,   the concurrent findings of the trial court and the Appellate Court that   the   appellant­plaintiff   was   justified   in   filing   the   suit could not have been faulted with. 28. The   respondents­defendants   cannot   be   permitted   to blow   hot   and   cold   at   the   same   time.     On   one   hand,   they contended   that   the   suit   could   not   have   been   filed   without getting the ITC Certificate and correction of revenue records, whereas on the other hand, they assert their right to alienate the suit property. 29. Shri Singh has heavily relied on the judgment of this Court in the case of  Kulwant Kaur and Others  (supra).  No doubt   that   where   it   is   found   that   the   findings   of   the   trial court and the Appellate Court are vitiated on wrong test and on the basis of assumptions and conjectures and resultantly, there   is   an   element   of   perversity,   the   High   Court   will   be within   its   jurisdiction   to   deal   with   the   same.     However,   this can   be   permitted   only   in   the   event   where   such   a   fact   is brought   to   light   by   the   High   Court   explicitly   and   the judgment   should   also   be   categorical   as   to   the   issue   of perversity vis­à­vis the concept of justice. 20 30. In   the   present   case,   apart   from   there   being   no perversity in the concurrent findings of fact, there is not even an   observation   in   the   judgment   of   the   High   Court   to   that effect. The judgment of the learned Single Judge of the High Court   also   does   not   discuss   the   issue   of   perversity   vis­à­vis the   concept   of   justice.     As   such,   the   said   judgment,   in   our view, is not applicable to the facts of the present case. 31. Insofar   as   the   reliance   placed   by   the   respondents­ defendants   on   the   judgment   of   this   Court   in   the   case   of Nirmala   Anand   (supra)   is   concerned,   the   said   judgment, rather   than   supporting   the   case   of   the   respondents­ defendants, would support the case of the appellant­plaintiff. In   the   said   case,   the   suit   filed   by   the   appellant   was   partly decreed,   thereby   only   awarding   damages.     The   same   was upheld by the Division Bench of the High Court.  The defence of   the   defendant   therein   was   with   regard   to   impossibility   of performance   of   the   agreement   entered   into   by   the   appellant with   the   respondents   No.   1   and   2.     In   the   said   case,   this Court   found   that   the   respondents­defendants   could   not   be solely   blamed   for   delay   inasmuch   as   the   completion   of   the building   was   dependent   upon   certain   acts   that   were   to   be 21 done   by   the   Corporation   and   the   Government.     In   this background,  this  Court  directed  an  additional  amount  to  be paid by the appellant­plaintiff to the respondents­defendants to get the sale deed executed in her favour. 32. In the  present  case,  it would  be seen  that out  of an agreed   amount   of   Rs.1,65,000/­,   the   appellant­plaintiff   has already   paid   an   amount   of   Rs.1,50,000/­   on   or   before   23 rd August 1985.   He was already put in possession at the time of   execution   of   the   agreement(s)   to   sell.     The   balance   sale consideration that was to be paid was only about 10% of the total   agreed   amount.     Though   the   sale   deed   was   to   be executed   upon   the   respondents­defendants   getting   the   ITC Certificate   and   getting   the   revenue   records   corrected   in   the year   1986,   in   view   of   their   greed   since   the   prices   were escalating, the respondents­defendants had tried to create 3 rd party   rights.     In   these   circumstances,   the   appellant­plaintiff was   required   to   file   the   suit.     The   respondents­defendants have  also   asserted   in  their   written   statement   that   they  were entitled   to   alienate   the   suit   property.     Having   accepted   the agreement(s)   to   sell   and   the   receipt   of   an   amount   of   Rs. 1,50,000/­   out   of   the   total   amount   of   Rs.1,65,000/­,   the 22 respondents­defendants   could   not   have   been   permitted   to take a contrary stand that on one hand, the suit could not be filed before the ITC Certificate was obtained and the revenue records were corrected, and on the other hand that they were entitled to alienate the suit property. 33. We are of the considered view that the learned Single Judge   of   the   High   Court   has   erred   in   interfering   with   the concurrent   findings   of   fact   arrived   at   by   the   trial   court   and the   Appellate   Court   upon   correct   appreciation   of documentary as well as oral evidence. 34. In the result, we pass the following order: (i) The appeals are allowed; (ii) The   judgment   3 rd   March   2008   passed   by   the   High Court  in Regular Second Appeal Nos. 1206 and 1207 of   2005   and   order   dated   10 th   April   2008   passed   by the High Court  in R.A. No. 19­C of 2008 in R.S.A. No. 1206 of 2005 and R.A. No. 18­C of 2008 in R.S.A. No. 1207 of 2005  are quashed and set aside; and (iii) The   judgments   and   decrees   dated   3 rd   January   2001 passed   by   the   trial   court   in   RBT   329/90/2000   and 23 dated   8 th   February   2005   passed   by   the   Appellate Court in Civil Appeal No.  11 of 2001 are  upheld.  35. Pending application(s), if any, shall stand disposed of in the above terms.  No order as to costs. …..….......................J. [B.R. GAVAI] …….......................J.        [C.T. RAVIKUMAR] NEW DELHI; SEPTEMBER 13, 2022. 24