/2023 INSC 0257/ REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION   CIVIL APPEAL NO. 2535/2023 (@SLP (C) No. 14884/2022) R. HEMALATHA           ...APPELLANT(S)      VERSUS KASHTHURI        …RESPONDENT(S) J U D G M E N T M. R. Shah, J. 1. Leave granted.  2. Feeling   aggrieved   and   dissatisfied   with   the impugned   judgment   and   order   passed   by   the High   Court   of   Judicature   at   Madras   at Madurai   passed   in   Revision   Application Page 1 of 26 No.1877   of   2017   dated   01.02.2022   by   which the   High   Court   has   allowed   the   said   revision application preferred by the respondent herein by quashing and setting aside the order passed by   the   learned   Trial   Court   passed   in   I.A. No.159   of   2017   in   O.S.   No.199   of   2014   by further   directing   that   the   document   in question   shall   be   received   in   evidence   in   the suit   for   specific   performance,   the   original defendant has preferred the present appeal.  3. The facts leading to the present appeal in nut­ shell are as under: 2.1 That   the   respondent   herein   is   an   original plaintiff   (hereinafter   referred   to   as   “original plaintiff”) instituted civil suit being O.S. No.199 of   2014   for   specific   performance   of   the Agreement   to   Sell   dated   10.09.2013.   After   the Page 2 of 26 chief­examination   of   the   plaintiff   as   PW­1,   on the application filed by the appellant – original defendant,   a   preliminary   issue   was   framed   by the   learned   Trial   Court   on   the   admissibility   of the Agreement dated 10.09.2013 in evidence. It was the case on behalf of the defendant that in view  of   the  Tamil  Nadu  Amendment  Act  No.29 of   2012   to   the   Indian   Registration   Act,   under which the instruments of agreement relating to sale   of   immovable   property   of   the   value   of Rs.100/­   and   upwards   is   compulsorily required to be registered, the said unregistered document   shall   be   inadmissible   in   evidence. On   the  other   hand,  relying  upon   Section   49(a) and   (c)   of   the   Act,   it   was   submitted   that   an unregistered Agreement to Sell can be admitted as   evidence   of   a   contract   in   a   suit   for   specific performance.   The   learned   Trial   Court   held   the Page 3 of 26 preliminary   issue   in   favour   of   the   defendant and   against   the   plaintiff   by   observing   that   the unregistered   Agreement   dated   10.09.2013 shall not be admissible in evidence. 2.2 Feeling   aggrieved   and   dissatisfied   with   the order   of   the   learned   Trial   Court,   the   plaintiff preferred   the   present   revision   application before   the   High   Court.   By   the   impugned judgment   and   order,   the   High   Court   has allowed   the   revision   petition   relying   upon Section   49   of   the   Registration   Act   by   setting aside   the   order   passed   by   the   learned   Trial Court   and   directed   that   the   agreement   in question   be   received   in   evidence   considering the   fact   that   the   suit   in   question   is   a   suit   for specific   performance,   which   falls   within   the Page 4 of 26 first   exception   carved   out   in   the   proviso   to Section 49. 2.3 The   impugned   judgment   and   order   passed   by the   High   Court   directing   to   receive   the unregistered   Agreement   to   Sell   in   evidence   in a   suit   for   specific   performance,   the   original defendant has preferred the present appeal. 3. Learned   counsel   appearing   on   behalf   of   the appellant   herein   –   original   defendant   has vehemently   submitted   that   in   the   facts   and circumstances of the case, the High Court has materially   erred   in   directing   to   receive   the unregistered agreement in evidence. 3.1 It   is   submitted   that   it   is   an   admitted   position that   the   Agreement   to   Sell   dated   10.09.2013 which is the foundation or basis of the suit is an   unregistered   Agreement   to   Sell   and Page 5 of 26 therefore   cannot   be   exhibited   in   evidence   for the   main   purpose   in   the   suit,   in   view   of   the Tamil   Nadu   Amendment   to   Section   17   of   the Registration   Act   making   an   Agreement   to   Sell to   be   compulsorily   registered   with   effect   from 01.12.2012. 3.2 It is submitted that the “explanation” attached to   sub­clause   (2)   of   Section   17   which   also relates to Agreement to Sell has been omitted. It   is   submitted   that   said   explanation   was inserted   by   Amendment   Act,   1927,   to overcome the judgment of the Privy Council in the   case   of   Dayal   Singh   vs.   Indar   Singh, (1926) 24 LW 396 . It is submitted that in that case, an advance paid under an Agreement to Sell   being   a   charge   on   the   property   as   per Section 55(6)(v) of the Transfer of Property Act Page 6 of 26 was   held   to   create   an   interest   and   hence, unregistered   Agreement   to   Sell   cannot   be admitted   in   evidence.   The   explanation remedied   the   situation   and   save   the Agreement   to   Sell   from   the   requirement   of compulsory registration. 3.3 It is submitted that Section 54 of the Transfer of   Property   Act   states   that   an   Agreement   to Sell by itself does not create any interest in or charge on the property. As per Section 17(2)(v) of   the   Registration   Act   with   reference   to Section   1(b)   and   (c),   that   an agreement/document   simplicitor   merely creating   a   right   to   obtain   another   document, was   saved   from   compulsory   registration.   It   is submitted   that   thus   prior   to   the   amendment of   2012   and   after   the   amendment,   an Page 7 of 26 Agreement   to   Sell   simplicitor   or   reciting payment of earnest money was not required to be registered. For these savings, an Agreement to   Sell   would   also   have   required   registration, as   it   is   a   document   affecting   immovable property.   It   is   submitted   that   now   after   the 2012   amendment,   an   Agreement   to   Sell   for Rs.100/­   or   upwards   is   to   be   compulsorily registered. An agreement recital for payment of advance   is   also   to   be   compulsorily   registered as   the   “explanation”   in   Section   17(2) introduced   by   1927   amendment   after   Dayal Singh’s case , has been omitted by the present amendment.   The   advance   amount   and   sale consideration   are   part   and   parcel   of   the transactions between the parties. Page 8 of 26 3.4 It   is   submitted   that   as   per   Section   49(a)   and (c)   of   the   Registration   Act,   a   document requires to be registered, if not registered shall not   affect   the   immovable   property   comprised therein   and   shall   not   be   received   as   evidence of   any   transaction   affecting   such   property.   It is   submitted   that   prior   to   2012   amendment, when an Agreement to Sell was not required to be   registered,   Section   49(a)   and   (c)   had   no operation   in   relation   to   an   Agreement   to   Sell. So   an   unregistered   Agreement   to   Sell   had   no restriction in being received as evidence of any transaction affecting such immovable property or   affecting   immovable   property   as   such. Thus,   the   terms   of   the   document   and   the transaction   embodied   in   it   could   be   relied   on in   its   entirety   in   any   proceeding   in   the   pre­ amendment   era.   It   is   submitted   that   however Page 9 of 26 now   after   the   amendment,   Section   49(a)   and (c)   of   the   Registration   Act   which   are   both substantive law and rule of evidence, apply to an unregistered Agreement to Sell and it shall not affect immovable property and shall not be received   as   evidence   of   transaction   affecting immovable property. 3.5 It is further  submitted by the learned counsel for   the   defendant   that   if   the   interpretation   of the Hon’ble High Court given in the impugned order is followed, then the same would render the   Amendment   Act,   2012   otiose   and meaningless,   simply   because   the   situation before the said amendment was exactly as has been   laid   down   in   the   impugned   order.   The legislative intent behind making an Agreement to   Sell,   a   compulsorily   registrable   document Page 10 of 26 has   been   completely   ignored   by   the   Hon’ble High Court. 3.6 It   is   submitted   that   after   introduction   of   a specific provision relating to Agreement to Sell in   Section   17(1)(g)   of   the   Act,   and   in   the absence of any amendment in Section 17(2) to include   clause   (g)   also   within   its   fold,   Section 17(2)(v)   will   only   operate   in   relation   to documents   covered   under   the   general provision  of   Clauses  (b) and  (c) of  sub­section (1).   it   is   submitted   that   in   that   sense   Section 17(2)(v)   will   apply   to   all   other   agreements   to mortgage, to lease, to release, to exchange etc. but will not apply to an Agreement to Sell. 3.7 Making   above   submissions,   it   is   prayed   to allow   the   present   appeal   and   quash   and   set aside   the   impugned   order   passed   by   the Page 11 of 26 Hon’ble   High   Court   and   to   restore   the   order passed by the learned Trial Court. 4. While   opposing   the   present   appeal,   learned counsel   appearing   on   behalf   of   original plaintiff has heavily relied upon the proviso to Section   49   of   the   Registration   Act   which specifically   provides   that   an   unregistered document   affecting   the   immovable   property and   required   by   the   Registration   Act   to   be registered   may   be   received   as   evidence   of   a contract   in   a   suit   for   specific   performance under   Chapter­II   of   the   Specific   Relief   Act   or as   evidence   of   any   collateral   transaction   not required   to   be   affected   by   registered instrument. 4.1 It   is   submitted   that   as   rightly   observed   and held by the Hon’ble High Court though Section Page 12 of 26 17(1)   of   the   Registration   Act   has   been amended   by   the   Tamil   Nadu   Act,   2012   by inserting   Section   17(1)(g),   making   the Agreement   to   Sell/   Agreement   affecting   any immovable   property   compulsorily   required   to be   registered,   there   is   no   corresponding amendment   to   Section   49   more   particularly proviso to Section 49 of the Registration Act. 4.2 It   is   further   submitted   that   even   the   object and   purpose   of   Tamil   Nadu   Amendment   Act, 2012 more particularly inserting Section 17(1) (g)   is   required   to   be   considered   which   has been elaborately dealt with and considered by the   Hon’ble   High   Court   in   the   impugned judgment   and   order.   It   is   submitted   that   a perusal of statement of objects and reasons to the   Act   No.29   of   2012   would   suggest   that Page 13 of 26 primarily the amendment has been introduced by   the   State   of   Tamil   Nadu   by   reason   of   the fact that instruments of agreement  relating  to sale   of   immovable   property,   instruments   of power   of   attorney   relating   to   immovable property   and   instruments   evidencing agreement of deposit of title deeds, which were not   registrable   were   resulting   in   loss   to   the exchequer   as   the   public   were   executing   these documents on white paper or  on stamp paper of nominal value. 4.3 With   the   above   submissions   and   heavily relying   upon   the   proviso   to   Section   49   of   the Registration   Act,   it   is   prayed   to   dismiss   the present appeal. 5. We   have   heard   the   learned   counsel   appearing on   behalf   of   respective   parties   at   length.   The Page 14 of 26 short   question   posed   for   the   consideration   of this   Court   is   effect   of   Section   17(1)(g)   of   the Registration   Act   applicable   to   the   State   of Tamil   Nadu   by   which   Section   17(1)(g)   of   the Registration   Act   has   been   inserted   and instruments   of   agreement   relating   to   sale   of immovable   property   of   the   value   of   Rs.100/­ and   upwards  is   made  compulsorily   registrable and   whether   such   unregistered   agreement relating   to   sale   of   immovable   property   can   be received   in   evidence   in   a   suit   for   specific performance? 6. While   answering   the   aforesaid   issues   and appreciating the submissions made by learned counsel   appearing   on   behalf   of   the   respective parties,   Section   17   of   the   Registration   Act, 1908,   as   applicable   prior   to   the   Registration Page 15 of 26 (Tamil   Nadu   Amendment)   Act,   2012   and Section   17   post   Amendment   Act,   2012,   are required to be referred to which are as under. 7. Section   17   of   the   Registration   Act,   1908,   post Tamil   Nadu   Amendment   Act,   2012   reads   as under : “17.   Documents   of   which   registration   is compulsory .—(1) The following documents shall be registered,   if   the   property   to   which   they   relate   is situate in a district in which, and if they have been executed on or after the date on which, Act No. XVI of 1864, or the Indian Registration Act, 1866, or the Indian   Registration   Act,   1871,   or   the   Indian Registration   Act,   1877,   or   this   Act   came   or   comes into force, namely:— (a) instruments of gift of immovable property;  (b)   other   non­testamentary   instruments   which purport or operate to create, declare, assign, limit or extinguish,   whether   in   present   or   in   future,   any right, title or interest, whether vested or contingent, of   the   value   of   one   hundred   rupees   and   upwards, to or in immovable property;  (c)   non­testamentary   instruments   which acknowledge   the   receipt   or   payment   of   any consideration   on   account   of   the   creation, Page 16 of 26 declaration,   assignment,   limitation   or   extinction   of any such right, title or interest; and (d) leases of immovable property from year to year, or   for   any   term   exceeding   one   year,   or   reserving   a yearly rent; [(e)   non­testamentary   instruments   transferring   or assigning   any   decree   or   order   of   a   Court   or   any award   when   such   decree   or   order   or   award purports or operates to create, declare, assign, limit or   extinguish,   whether   in   present   or   in   future,   any right, title or interest, whether vested or contingent, of   the   value   of   one   hundred   rupees   and   upwards, to or in immovable property:]  Provided that the [State Government] may, by order published   in   the  [Official  Gazette],   exempt   from  the operation   of   this   sub­section   any   lease   executed   in any  district,  or  part of  a district,  the  terms  granted by   which   do   not   exceed   five   years   and   the   annual rents reserved by which do not exceed fifty rupees.  [(1A) The documents containing contracts to transfer for   consideration,   any   immovable   property   for   the purpose   of   section   53A   of   the   Transfer   of   Property Act,   1882   (4   of   1882)   shall   be   registered   if   they have   been   executed   on   or   after   the   commencement of   the   Registration   and   Other   Related   laws (Amendment)   Act,   2001   (48   of   2001)   and   if   such documents   are   not   registered   on   or   after   such commencement,   then,   they   shall   have   no   effect   for the purposes of the said section 53A.]  (2)   Nothing   in   clauses   (b)   and   (c)   of   sub­section   (1) applies to— (i) any composition deed; or Page 17 of 26 (ii) any instrument relating to shares in a joint stock Company,   notwithstanding   that   the   assets   of   such Company   consist   in   whole   or   in   part   of   immovable property; or (iii)   any   debenture   issued   by   any   such   Company and   not   creating,   declaring,   assigning,   limiting   or extinguishing   any   right,   title   or   interest,   to   or   in immovable   property   except   in   so   far   as   it   entitles the   holder   to   the   security   afforded   by   a   registered instrument   whereby   the   Company   has   mortgaged, conveyed or otherwise transferred the whole or part of its immovable property or any interest therein to trustees  upon trust  for  the  benefit  of  the holders  of such debentures; or (iv)   any   endorsement   upon   or   transfer   of   any debenture issued by any such Company; or (v)   [any   document   other   than   the   documents specified   in   sub­section   (1A)]   not   itself   creating, declaring,   assigning,   limiting   or   extinguishing   any right,   title   or   interest   of   the   value   of   one   hundred rupees   and   upwards   to   or   in   immovable   property, but   merely   creating   a   right   to   obtain   another document   which   will,   when   executed,   create, declare,   assign,   limit   or   extinguish   any   such   right, title or interest; or (vi) any decree  or order  of a Court [except  a decree or   order   expressed   to   be   made   on   a   compromise and comprising immovable property other than that which   is   the   subject­matter   of   the   suit   or proceeding]; or (vii)   any   grant   of   immovable   property   by [Government]; or Page 18 of 26 (viii)   any   instrument   of   partition   made   by   a Revenue­Officer; or (ix)   any   order   granting   a   loan   or   instrument   of collateral   security   granted   under   the   Land Improvement   Act,   1871,   or   the   Land   Improvement Loans Act, 1883; or (x)   any   order   granting   a   loan   under   the Agriculturists,   Loans   Act,   1884,   or   instrument   for securing   the   repayment   of   a  loan   made   under   that Act; or [(xa)   any   order   made   under   the   Charitable Endowments   Act,   1890   (6   of   1890),   vesting   any property   in   a   Treasurer   of   Charitable   Endowments or divesting any such Treasurer of any property; or] (xi)   any   endorsement   on   a   mortgage­deed acknowledging   the   payment   of   the   whole   or   any part   of   the   mortgage­money,   and   any   other   receipt for payment of money due under a mortgage when the   receipt   does   not   purport   to   extinguish   the mortgage; or (xii) any certificate of sale granted to the purchaser of any property sold by public auction by a Civil or Revenue­Officer. [Explanation.—A   document   purporting   or   operating to   effect   a   contract   for   the   sale   of   immovable property   shall   not   be   deemed   to   require   or   ever   to have required registration by reason only of the fact that   such   document   contains   a   recital   of   the payment   of   any   earnest   money   or   of   the   whole   or any part of the purchase money.]” Page 19 of 26 8. By Tamil Nadu Amendment Act, 2012, Section 17(1)(g) has been inserted and “explanation” to Section   17(2)   has   been   omitted.   Section   17(1) (g) as inserted by Tamil Nadu Amendment Act, 2012, reads as under : “ 17(1)(g)   instruments   of   agreement   relating   to   sale of immovable  property of  the  value  of one hundred rupees and upwards.” 9. Thus,   on   and   after   the   Tamil   Nadu Amendment Act, 2012, as per Section 17(1) (g), instrument   of   agreement   relating   to   sale   of immovable   property   of   the   value   of   Rs.100/­ and   upwards   is   required   to   be   registered compulsorily.   However,   despite   the   same   and despite   the   “explanation”   to   sub­section   (2)   of Section   17   has   been   omitted,   there   is   no corresponding amendment made to Section 49 Page 20 of 26 of   the   Registration   Act.   Section   49   of   the Registration Act is as under : “49.   Effect   of   non­registration   of documents   required   to   be   registered .—No document   required   by   section   17   [or   by   any provision   of   the   Transfer   of   Property   Act,   1882 (4 of 1882)], to be registered shall— (a)   affect   any   immovable   property   comprised therein, or  (b) confer any power to adopt, or  (c)   be   received   as   evidence   of   any   transaction affecting   such   property   or   conferring   such power, unless it has been registered:  [Provided   that   an   unregistered   document affecting   immovable   property   and   required   by this Act or the Transfer of Property Act, 1882 (4 of   1882),   to   be   registered   may   be   received   as evidence   of   a   contract   in   a   suit   for   specific performance   under   Chapter   II   of   the   Specific Relief Act, 1877 (3 of 1877) ,  *** or as evidence of   any   collateral   transaction   not   required   to   be effected by registered instrument.]” 10. Thus,   as   per   proviso   to   Section   49,   an unregistered   document   affecting   the Page 21 of 26 immovable   property   and   required   by Registration   Act   to   be   registered   may   be received as evidence of a contract in a suit for specific   performance   under   Chapter­II   of   the Specific Relief Act, 1877, or as evidence of any collateral   transaction   not   required   to   be effected by registered document. 11. At this stage, the primary statement of objects and   reasons   to   the   Tamil   Nadu   Amendment Act, 2012, is also required to be referred to and considered.   The   primary   statement   of   objects and  reasons  seem  to  suggest  that  amendment has   been   introduced   by   the   State   of   Tamil Nadu   bearing   in   mind   the   loss   to   the exchequer   as   public   were   executing   the documents   relating   to   sale   of   immovable Page 22 of 26 property etc. on white paper or on stamp paper of nominal value. 12. At this stage, it is required to be noted that the proviso to Section 49 came to be inserted vide Act   No.21   of   1929   and   thereafter,   Section 17(1A)   came   to   be   inserted   by   Act   No.   48   of 2001 with effect from 24.09.2001 by which the documents   containing   contracts   to   transfer   or consideration   any   immovable   property   for   the purpose   of   Section   53   of   the   Transfer   of Properties   Act   is   made   compulsorily   to   be registered   if   they   have   been   executed   on   or after   2001   and   if   such   documents   are   not registered   on   or   after   such   commencement, then there shall have no effect for the purposes of   said   Section   53A.   So,   the   exception   to   the proviso to Section 49 is provided under Section Page 23 of 26 17(1A)   of   the   Registration   Act.   Otherwise,   the proviso   to   Section   49   with   respect   to   the documents   other   than   referred   to   in   Section 17(1A) shall be applicable. 13. Under   the   circumstances,   as   per   proviso   to Section   49   of   the   Registration   Act,   an unregistered   document   affecting   immovable property   and   required   by   Registration   Act   or the   Transfer   of   Property   Act   to   be   registered, may be received as evidence of a contract in a suit   for   specific   performance   under   Chapter­II of the Specific Relief Act, 1877, or as evidence of any collateral transaction not required to be effected   by   registered   instrument,   however, subject   to   Section   17(1A)   of   the   Registration Act. It is not the case on behalf of either of the parties   that   the   document/   Agreement   to   Sell Page 24 of 26 in   question   would   fall   under   the   category   of document   as   per   Section   17(1A)   of   the Registration   Act.   Therefore,   in   the   facts   and circumstances of the case, the High Court has rightly observed and held relying upon proviso to   Section   49   of   the   Registration   Act   that   the unregistered   document   in   question   namely unregistered   Agreement   to   Sell   in   question shall   be   admissible   in   evidence   in   a   suit   for specific   performance   and   the   proviso   is exception to the first part of Section 49. 14. In view of the above and for the reasons stated above,   the   present   appeal   fails   and   the   same deserves   to   be   dismissed.   It   is   accordingly Page 25 of 26 dismissed.   There   shall   be   no   orders   as   to costs.  …………………………………J.             (M. R. SHAH) …………………………………J. (KRISHNA MURARI) New Delhi,  April 10, 2023 Page 26 of 26