/2022 INSC 0965/ NON­REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NOS.  8050­8051 OF 2022 V.S. Ramakrishnan               …Appellant(s) Versus P.M. Muhammed Ali        …Respondent(s) J U D G M E N T M.R. SHAH, J. 1. Feeling   aggrieved   and   dissatisfied   with   the   impugned common judgment and order  dated 21.02.2022 passed by the   High   Court   of   Kerala   at   Ernakulam   in   Regular   First Appeal Nos. 686/2010 and 766/2010, by which, the High Court   has   dismissed   RFA   No.   766/2010   preferred   by   the appellant herein – original plaintiff and has partly allowed RFA No. 686/2010 preferred by the original defendant with respect to the proportionate cost, the original plaintiff has preferred the present appeals.      1 2. That   the   respondent   herein   –   original   defendant   entered into   an   agreement   to   sell   with   the   appellant   –   original plaintiff on 13.07.2005 for a consideration of Rs. 52,500/­ per cent with respect to the property ad­measuring 9 acres 47.41 cents in Re­Survey No. 35/2/1 of Karukutty Village. Under the said agreement to sell a sum of Rs. 1 crore was paid   by   the   appellant   to   the   defendant   towards   earnest money of which Rs. 65 lakhs were paid in cash and Rs. 35 lakhs   were   in   the   form   of   post­dated   cheque   dated 25.08.2005.  As  per  the  terms  of  the   agreement  to  sell the last   date   fixed   for   payment   of   the   balance   sale consideration   was   12.01.2006.   The   post­dated   cheque   of Rs.   35   lakhs   deposited   by   the   defendant   came   to   be dishonoured/returned   for   the   reasons   “payment   stopped by   attachment   order”.   At   this   stage,   it   is   required   to   be noted that  there  was a  raid  conducted by  the  Income  Tax Department and the bank account of which the post­dated cheque of Rs. 35 lakhs, was drawn came to be attached by the IT Department. The cheque was returned by the bank vide   return   memo   dated   31.08.2005.   The   defendant through   his   advocate   served   a   notice   upon   the   plaintiff 2 drawing   the   attention   of   the   plaintiff   with   respect   to   the return/dishonour   of   the   post­dated   cheque   vide   notice dated   02.09.2005.   According   to   the   plaintiff   immediately the same was replied on 20.09.2005 and offered to pay the amount   of   Rs.   35   lakhs   in   cash   which   according   to   the plaintiff   the   defendant   refused   to   accept   the   same.   The defendant   was   also   called   upon   to   accept   Rs.   35   lakhs   in cash and the plaintiff was prepared to handover cash. That thereafter   vide   notice   dated   23.09.2005   the   defendant terminated the agreement to sell/contract and forfeited Rs. 10   lakhs   and   called   upon   the   plaintiff   to   take   back   an amount   of   Rs.  55   lakhs.   That   thereafter   vide   notice  dated 18.10.2005   the   plaintiff   replied   to   the   termination   notice dated 23.09.2005 and called upon the defendant to accept the   balance   sale   consideration   within   the   agreed   period i.e.,   on   or   before   12.01.2006.   That   thereafter   the   plaintiff served a legal notice dated 03.01.2006 and called upon the defendant to execute the sale deed after accepting balance sale   consideration.   The   defendant   was   called   upon   to inform   the   plaintiff   the   date   on   which   he   has   to   pay   the balance sale consideration and to execute the sale deed. As 3 the   defendant   failed   to   act   as   per   the   legal   notice   dated 03.01.2006.   The   appellant   –   original   plaintiff   instituted   a suit before the learned Trial Court for specific performance of agreement to sell dated 13.07.2005. The defendant filed the   written   statement   repudiating   the   contract.   The learned Trial Court framed the following issues: ­ “1.  Whether   the   plaintiff   is   entitled   to   a   decree   of specific performance as sought for?  2.  Whether   the   plaintiff   is   entitled   to   return   of advance paid and if so its quantum?  3.  Reliefs and costs.”  2.1 It   was   the   case   on   behalf   of   the   defendant   that   as   there was a default on the part of the plaintiff, not acting as per the   terms   and   conditions   of   the   agreement   to   sell   as   the balance amount of Rs. 35 lakhs was not paid as the post­ dated   cheque   dated   25.08.2005   was   returned   and therefore,   the   defendant   was   justified   in   terminating   the contract. The defendant also denied receipt of the reply to the  notice dated 23.09.2005. Both, plaintiff as well as the defendant   led   the   evidence   both,   documentary   as   well   as oral. The plaintiff also  produced on record the  income tax returns   for   the   relevant   periods.   The   plaintiff   also produced   on   record   the   statements   of   bank   accounts   (A­ 4 12) of himself as well as of related persons. That thereafter the   learned   Trial   Court   dismissed   the   suit   qua   the   relief sought for  specific performance of agreement to sell dated 13.07.2005   by   observing   that   the   plaintiff   was   never   in possession   of   the   balance   consideration   of   about   Rs.   3 crores and 9 lakhs and therefore, it can be said that there was   no   readiness   and   willingness   on   the   part   of   the plaintiff. However, the learned Trial Court granted a partial decree   of   return   of   the   advance   i.e.,   Rs.   65   lakhs   with interest   of   6%   per   annum   from   13.07.2005   till   realization and also his proportionate cost of the suit. 2.2 Feeling   aggrieved   and   dissatisfied   with   the   judgment   and order   passed   by   the   learned   Trial   Court   refusing   to   pass the decree of specific performance of the agreement to sell dated   13.07.2005,   the   plaintiff   preferred   RFA   No. 766/2010  before  the  High  Court.  The  defendant  also  filed RFA   No.   686/2010   challenging   the   order   of   cost   imposed by   the   learned   Trial   Court.   By   the   impugned   common judgment   and   order   the   High   Court   has   dismissed   the appeal   preferred   by   the   appellant   –   original   plaintiff   and has   allowed   the   appeal   preferred   by   the   defendant   by 5 observing   that   as   the   post­dated   cheque   of   Rs.   35   lakhs which   was   paid   towards   part   sale   consideration   was returned   therefore   full   payment   towards   part   sale consideration   was   not   made   and   therefore   there   was   no concluded contract between the parties for sale of the suit property.   By   observing   so,   thereafter   the   High   Court   has observed   once   there   was   no   concluded   contract   between the   parties   for   sale   of   the   suit   property,   the   question whether there was readiness and willingness on the part of the plaintiff to pay the balance sale consideration does not arise for consideration.  2.3 Feeling   aggrieved   and   dissatisfied   with   the   impugned common judgment and order passed by the High Court the plaintiff has preferred the present appeals.  3. We   have   heard   Shri   V.   Chitambaresh   learned   Senior Advocate   appearing   on   behalf   of   the   appellant   and   Shri Joseph Kodianthara learned Senior Advocate appearing on behalf   of   the   defendant.   We   have   also   gone   through   and considered the findings recorded by the learned Trial Court as well as the High Court.  6 4. The   High   Court   has   non­suited   the   appellant   –   original plaintiff   on   the   ground   that   as   the   post­dated   cheque   of Rs.   35   lakhs   was   returned   which   was   towards   part   sale consideration   and   tendering   the   worthless   post­dated cheque   cannot   be   said   to   be   tendering   the   payment   and therefore,   there   was   no   concluded   contract   between   the parties. By observing so, the High Court has refused to go into the aspect of the readiness and willingness on the part of  the  plaintiff. However, it is required to  be noted that  at the  time when  the post­dated cheque of Rs. 35 lakhs was tendered the same cannot be said to be worthless cheque. The   post­dated   cheque   of   Rs.   35   lakhs   returned   by   the bank   was   with   an   endorsement   i.e.,   “payment   stopped   by attachment order” as there was a raid conducted by the IT Department   and   the   bank   account   was   attached   and therefore,   the   post­dated   cheque   was   returned.   At   this stage,   it   is   required   to   be   noted   that   the   cheque   was   not returned   for   the  reasons  of  insufficient   funds   in   the   bank account.   Therefore,   the   observation   made   by   the   High Court   that   the   post­dated   cheque   was   worthless   cheque and tendering such worthless cheque cannot be said to be 7 a   payment   towards   part   sale   consideration   cannot   be accepted. We do not approve such observations/reasoning given by the High Court.  4.1 Now   the   findings   and   the   reasoning   given   by   the   learned Trial   Court   refusing   to   pass   a   decree   for   specific performance is concerned it appears that though there was no   specific   issue   framed   by   the   learned   Trial   Court   on readiness   and   willingness   on   the   part   of   the   plaintiff,   the Trial   Court   has   given   the   findings   on   the   same   and   has non­suited the plaintiff by observing  that the plaintiff was not   having   sufficient   funds   to   make   the   full   balance consideration   on   or   before   12.01.2006.   Such   a   finding could   not   have   been   given   by   the   learned   Trial   Court without putting the plaintiff to notice and without framing a   specific   issue   on   the   readiness   and   willingness   on   the part of the plaintiff. There must be a specific issue framed on readiness and willingness on the part of the plaintiff in a   suit   for   specific   performance   and   before   giving   any specific   finding,   the   parties   must   be   put   to   notice.   The object   and   purpose   of   framing   the   issue   is   so   that   the parties   to   the   suit   can   lead   the   specific   evidence   on   the 8 same.   On   the   aforesaid   ground   the   judgment   and   order passed by the learned Trial Court dismissing the suit and refusing to pass the decree for specific performance of the agreement to sell confirmed by the High Court deserves to be   quashed   and   set   aside   and   the   matter   is   to   be remanded   to   the   learned   Trial   Court   to   frame   the   specific issue with respect to the readiness and willingness on the part of the plaintiff. On remand the parties be permitted to lead the evidence on the readiness and willingness on the part   of   the   plaintiff   to   perform   his   part   of   the   contract, more   particularly,   whether   the   plaintiff   was   ready   and willing   to   pay   the   full   consideration   and   whether   the plaintiff   was   having   sufficient   funds   and/or   could   have managed the balance sale consideration.       5. In   view   of  the   above   and  for  the  reasons   stated  above  the present   appeals   succeed   in   part.   The   impugned   common judgment   and   order   passed   by   the   High   Court   and   the judgment   and   decree   passed   by   the   learned   Trial   Court dismissing   the   suit   preferred   by   the   plaintiff   for   specific performance   of   the   agreement   to   sell   are   hereby   quashed and   set   aside.   The   matter   is   remitted   back   to   the   learned 9 Trial   Court   to   decide   and   dispose   of   the   suit   afresh   in accordance   with   law   and   on   merits.   The   learned   Trial Court   is   directed   to   frame   the   specific   issue   on   the readiness   and   willingness   on   the   part   of   the   plaintiff   to perform his part of the contract and thereafter, the parties may   be   permitted   to   lead   the   evidence   on   readiness   and willingness   on   the   part   of  the   plaintiff   to   perform   his  part of   the   contract   and   thereafter,   the   learned   Trial   Court   to decide and dispose of the suit on merits and on the basis of the evidence that may be led. The aforesaid exercise be completed   by   the   learned   Trial   Court   on   remand   within   a period   of   twelve   months   from   the   date   of   receipt   of   the present order. Both, these appeals are accordingly allowed to   the   aforesaid   extent.   In   the   facts   and   circumstance   of the case there shall be no order as to costs. ………………………………….J. [M.R. SHAH] NEW DELHI; ………………………………….J. NOVEMBER 09, 2022 [M.M. SUNDRESH] 10