/2022 INSC 0798/ REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO.  6554  OF 2022 (@ Special Leave Petition (C) NO.25554 OF 2018) RAMAN (DEAD) BY LRS.       …APPELLANT(S) VERSUS R. NATARAJAN       ...RESPONDENT(S) J U D G M E N T Leave granted. 2. The   suit  for  specific   performance   of   an  Agreement   of  Sale   of an   immovable   property,   filed   by   the   respondent   herein,   was decreed by the Trial Court but the said decree was reversed by the First   Appellate   Court.   However,   the   High   Court   reversed   the Judgment and decree of the First Appellate Court and restored the decree   for   specific   performance   granted   by   the   Trial   Court. Aggrieved   by   the   same,   the   legal   representatives   of   the   original defendant are on appeal. 3. We have heard Mr. G. Sivabalamurugan, learned counsel for the   appellants   and   Mr.   S.   Nandakumar,   learned   counsel   for   the respondent. 1 4. The respondent herein filed a suit in O.S. No.360 of 2008 on the   file   of   the   First   Additional   District   Munsif,   Salem,   for   specific performance   of   an   Agreement   of   Sale   dated   19.06.1993, contending  inter alia  :  that   the   appellants   agreed   to   sell   the   suit   property which   is   a   land   of   the   extent   of   about   76   cents   for   a total sale consideration of Rs.1,44,000;   that   an   advance   of   Rs.25,000   was   paid   at   the   time   of execution of the Agreement;   that   the   defendant   received   further   amounts   of Rs.50,000/­   on   19.11.1995,   Rs.43,000/­   on 11.05.1998,   Rs.10,000/­   on   27.01.2001   and Rs.16,400/­ on 10.07.2005;  that   appropriate   endorsements   were   made   on   the reverse   of   the   first,   second   and   third   pages   of   the agreement;   that the entire sale consideration thus stood paid;   that   it   was   provided   in   the   Agreement   that   the defendant   should   simultaneously   enter   into   an agreement with  his brother’s wife for  the purchase of a portion of her land, to be used as pathway for access to reach the suit property;   that   the   time   for   performance   of   the   obligations   under the Agreement was fixed as 11 months from the date of 2 the   defendant   entering   into   an   agreement   with   his brother’s   wife   for   the   purchase   of   the   land   for   the pathway;   that   however   when   the   plaintiff   issued   a   legal   notice dated   27.03.2007,   the   defendant   sent   a   reply   denying everything; and   that   therefore,   the   plaintiff   was   constrained   to   file   the suit. 5. The   defendant   filed   a   written   statement   denying   everything, including   the   execution   of   the   Agreement.   Therefore,   the   Trial Court framed the following issues;  “(i) Is   the   Agreement   of   Sale   dated   19­8­93   real and true? (ii) Is the suit barred by limitation? (iii)  Is   the   plaintiff   eligible   for   the   relief   of   specific performance? (iv) Any other relief?” 6. After   trial,   the   Trial   Court   passed   a   Judgment   and   decree dated   14.02.2012,   holding   that   the   Agreement   dated   19.06.1993 was true and valid;  that  the suit was not barred by limitation; and that  the plaintiff was entitled to the relief of specific performance. 7. The First Appellate Court came to the conclusion, 3  that   the   endorsements   made   in   the   Agreement   of   sale on   12.11.1995,   11.05.1998,   27.01.2001   and 10.07.2005   marked   as   Exhibit   A­2   to   A­5,   were   not proved;   that the plaintiff could not prove that he was ready and willing to perform his part of the obligations;   that the suit was barred by limitation; and   that,   therefore,   the   plaintiff   was   not   entitled   to   specific performance. 8. The   only   substantial   question   of   law   framed   by   the   High Court   at   the   time   of   admission   of   the   second   appeal   was   as follows: “In   the   light   of   the   finding   of   the   trial   Court   that   Ex. A­1   –   sale   agreement   is   true,   whether   the   First Appellate   Court   was   right   in   holding   that   the endorsements   made   on   Ex.A.1   under   Exs.A.2   to   A.5 have   not   been   proved   though,   according   to   the plaintiff, it has been proved by the evidence of P.Ws. 2 and 3?” 9. The High Court recorded its opinion on the above substantial question of law as follows: “From   over   all   consideration   of   pleadings,   oral   and documentary   evidence   and   the   judgment   of   the   trial Court,   it   is   clear   that   the   first   respondent   only executed Exs.A.1 to A.5 and the First Appellate Judge on   erroneous   consideration   of   pleadings   and   evidence of   P.Ws.2   to   3   held   that   the   appellant   failed   to   prove the   endorsements   in  Exs.A.2   to   A.5  after   holding   that Ex.A.1   was   executed   by   the   first   respondent   and 4 relying   of   Ex.A.2   to   hold   that   suit   is   barred   by limitation.” 10. What   was   recorded   as   above   was   not   actually   an   answer   to the   substantial   question   of   law,   even   if   we   construe   what   was framed,   to   be   a   substantial   question   of   law.   The   above   finding   is actually   a   finding   of   fact.   Apart   from   that,   the   High   Court   also went   beyond   the   substantial   question   of   law   framed   by   it   and proceeded to  hold that  the suit was not  barred by  limitation. The High Court opined that the time for performance of the obligations under   the   Agreement   was   fixed   as   11   months   from   the   date   on which the defendant entered into an agreement with his brother’s wife   for   the   purchase   of   a   land   to   be   used   as   pathway.   However, the defendant did not enter into any agreement with his brother’s wife.   On   the   other   hand,   the   defendant   chose   to   deny   the   very execution   of   Agreement   of   Sale   in   his   reply   notice   dated 04.04.2007. Therefore, the High Court held that limitation started running   from   the   date   of   refusal   and   that   the   suit   filed   in November, 2007 was within the period of limitation. 11. The   mistakes   committed   by   the   High   Court   were   manifold. First,   the   High   Court   framed   a   question   which   was   actually   a 5 question   of   fact   which   involved   appreciation   of   evidence   and   not   a substantial question of law. As a consequence, the answer given by the   High   Court   was   only   a   finding   of   fact.   Next,   the   High   Court reversed the finding of the First Appellate Court on the question of limitation,   without   framing   a   substantial   question   of   law   and without even referring to the statutory provisions. 12. As   we   have   pointed   out   earlier,   the   Agreement   is   dated 19.06.1993.  The  Agreement  contains  four  endorsements  which  are dated 12.11.1995, 11.05.1998, 27.01.2001, 10.07.2005.  13. The defendant raised the question of limitation, on the basis of the fact that the fourth endorsement was made beyond a period of three years from the date of the third endorsement. Such a defence was based upon Section 18(1) of the Limitation Act, 1963. 14. But   as   a   matter   of   fact,   the   limitation   for   filing   a   suit   for specific  performance,  in terms  of Article 54 of  The Schedule  to  the Limitation   Act,   1963   is   three   years,   “ from   the   date   fixed   for   the performance or if no such date is fixed, when the plaintiff has notice that the performance is refused .” 6 15. But   in   the   entire   memorandum   of   grounds   of   second   appeal filed by the respondent­herein before the High Court, there was no whisper or reference to Article 54 of the Schedule to the Limitation Act, 1963. The only substantial question of law framed by the High Court  at the  time of entertaining  the  second  appeal  was not  about limitation   revolving   around   Article   54   of   the   Schedule   to   the Limitation Act. Therefore, the High Court could not have answered the   question   of   limitation   in   favour   of   the   respondent   herein, (i)   without framing any substantial question of law; and   (ii)   without even a reference to Article 54. 16. In   any   case,   the   High   Court   ought   to   have   seen   that   a   Court cannot   grant   the   relief   of   specific   performance   against   a   person compelling   him   to   enter   into   an   agreement   with   a   third   party   and seek   specific   relief   against   such   a   third   party.   In   other   words,   the specific   performance   of   the   agreement   by   the   appellants   herein, depended upon  (i)  the appellants entering into an agreement with a third   party;   and   (ii)   appellants   being   in   a   position   to   compel   such third party to perform her obligations under such agreement.  7 17. The   High   Court   ought   to   have   seen   that   the   specific performance   of   the   Agreement   in   question   comprised   of   two   parts namely,   (i)   the   defendant   entering   into   an   agreement   with   his brother’s wife for the purchase of a land for providing access to the land agreed to be sold under the suit Agreement of Sale; and  (ii)  the defendant   thereafter   executing   a   sale   deed   conveying   the   property covered by the suit Agreement of Sale. 18. Since the defendant’s brother’s wife was not a party to the suit agreement   of   sale,   the   Court   cannot   compel   her   to   enter   into   an agreement   with   the   defendant.   In   other   words,   the   performance   of the   first   part   of   the   obligation,   which   we   have   indicated   in   the preceding   paragraph,   cannot   be   compelled   by   the   Court,   as   it depended   upon   the   will   of   a   third   party.   As   a   consequence,   the performance   of   the   second   part   of   the   obligation,   may   be   hit   by Section   12(1)   of   the   Specific   Relief   Act,   1963   which   reads   as follows:­ “ 12.     Specific   Performance   of   part   of   contract. ­(1) Except   as   otherwise   hereinafter   provided   in   this section   the   court   shall   not   direct   the   specific performance of a part of contract. 8         xxx                             xxx                          xxx” 19. From   the   pleadings   on   record,   it   appears   that   the   case   on hand   will   not   even   be   covered   by   sub­sections   (2),   (3)   &   (4)   of Section 12 of the Specific Relief Act. Since it is stated very clearly in the suit Agreement of Sale that the land covered by the Agreement will   not   have   any   access,   unless   the   defendant   entered   into   an agreement   with   his   brother’s   wife,   it   is   clear   that   none   of   the exceptions   contained   in   sub­sections   (2),   (3)   and   (4)   of   Section   12 will apply. 20. Even   the   limited   rights   conferred   by   Section   13(1)(b)   of   the Specific Relief Act are not available to the respondent, as there was no legal right in the defendant to compel 3 rd   parties to convey their land   to   him   for   the   purpose   of   providing   a   pathway   to   the   land agreed to be sold to the respondent herein. Section 13(1)(b) reads as follows: “ 13 .   Rights   of   purchaser   or   lessee   against   person with no title or imperfect title .— (1)    Where a person contracts   to   sell   or   let   certain   immovable   property having no title or only an imperfect title, the purchaser or   lessee   (subject   to   the   other   provisions   of   this Chapter), has the following rights namely: - (a)          xxx                  xxx xxx 9 (b)   where   the   concurrence   of   other   persons   is necessary   for   validating   the   title,   and   they   are   bound to   concur   at   the   request   of   the   vendor   or   lessor,   the purchaser   or   lessee   may   compel   him   to   procure   such concurrence, and when a conveyance by other persons is necessary to validate the title and they are bound to convey   at   the   request   of   the   vendor   or   lessor,   the purchaser   or   lessee   may   compel   him   to   procure   such conveyance;” 21. Therefore,   the   High   Court   committed   a   grave   error   in   law   in granting   a   decree   for   specific   performance.   Hence   the   appeal   is allowed, the impugned judgment of the High Court is set aside and the   relief   of   specific   performance   claimed   by   the   respondent   is rejected. However, there will be a decree directing the appellants to pay   to   the   respondent,   the   amount   of   Rs.1,44,400/­   paid   by   the respondent,   with   interest   @   9%   p.a.   from   the   date   of   filing   of   the suit,   till   the   date   of   repayment.   The   parties   shall   bear   their respective costs throughout. …………………………….J. (Indira Banerjee) …………………………….J. (V. Ramasubramanian) New Delhi September  13,  2022 10