/2023 INSC 0658/ NON­REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO.10412 of 2013  Yogendra Prasad Singh (Dead)  through LRs …..Appellants                                 Versus Ram Bachan Devi & Ors.        …..Respondents J U D G M E N T Abhay S. Oka, J. FACTUAL BACKGROUND 1. The   appellants   are   the   legal   representatives   of the   original   plaintiff.     For   the   sake   of   convenience, parties are hereinafter referred to with reference to their status   before   the   Trial   Court.     The   Trial   Court   decreed the Suit which has been reversed in appeal. 2. The   plaintiff   is   the   son­in­law   of   the   first defendant.     The   first   defendant   has   four   daughters. One of the daughters, Sachita Devi has been married to the plaintiff.  The second defendant is another daughter of   the   first   defendant   who   is   married   to   one   Komal Singh. C.A.No.10412 of 2013 Page 1 of 122023 INSC 658 3. The   first   defendant   was   heavily   indebted.     He had borrowed money  from various persons by executing mortgage deeds, hand notes, etc.   As the first defendant was   unable   to   pay   debts,   he   decided   to   sell   the   suit property.     Accordingly,   he   executed   a   registered   Sale Deed on 04 th  February 1963 in favour of the plaintiff for consideration of Rs.10,000/­.   According to  the case of the   plaintiff,   he   was   placed   in   possession   of   the   suit property   and   started   cultivating   the   same.     His contention   was   that   there   was   an   absolute   sale   under the Sale Deed dated 04 th   February 1963 (for short, ‘the Sale Deed’). 4. Even according to the case of the plaintiff, a part of   the   consideration   was   to   be   paid   by   him   to   the creditors   of   the   first   defendant.     In   the   plaint,   the plaintiff   has   described   the   steps   taken   by   him   to   clear the   loans   repayable   by   the   first   defendant   and   money paid   by   him   from   time   to   time   to   various   persons   in that behalf.   His contention is that he paid off the debt as   mentioned   in   the   Sale   Deed.     The   plaintiff   has contended   that   the   first   defendant   being   his   father­in­ law, collected the registered Sale Deed from the office of the   Sub­Registrar   and   has   kept   the   same   in   his custody. 5. The first defendant executed a registered Deed of Cancellation   dated   15 th   June   1967   in   respect   of   the C.A.No.10412 of 2013 Page 2 of 12 cancellation   of   the   Sale   Deed.     The   plaintiff   was admittedly   not   a   signatory   to   the   said   Deed   of Cancellation.   Thereafter, the first defendant purported to   execute   a   Gift   Deed   dated   12 th   January   1968   (for short   ‘the   Gift   Deed’)   in   respect   of   the   suit   property   in favour   of   the   second   defendant.     The   case   of   the plaintiff   is   that   though   he   was   all   along   in   possession, on   the   basis   of   the   order   passed   in   proceedings   under Section 145 of the Code of Criminal Procedure, 1973 he was   illegally   dispossessed   from   the   suit   property. Therefore,   the   plaintiff   filed   a   Suit   for   declaration   of title.     The   plaintiff   also   claimed   a   declaration   that   the Gift Deed is forged.  The plaintiff prayed for a decree for possession of the suit property. 6. The basic contention of the first defendant in his written   statement   was   that   by   the   Sale   Deed,   absolute sale   was   not   effected.     It   is   contended   that   out   of   the consideration of Rs.10,000/­, the plaintiff had agreed to pay   a   sum   of   Rs.6,875/­   for   redeeming   the   10 mortgages   made   by   the   first   defendant.     The   balance amount   of   Rs.3,125/­   was   to   be   paid   on   the   exchange of   equivalents   ( ta   khubzul   badlain ).     The   contention   of the   first   defendant   is   that   in   fact   the   mortgages   were redeemed by him and therefore, he was in possession of the   mortgage   deeds.     His   contention   is   that   as   no consideration   was   passed   under   the   Sale   Deed,   the plaintiff   has   not   acquired   any   right,   title   or   interest   in C.A.No.10412 of 2013 Page 3 of 12 the suit property. 7. The   Trial   Court   after   in­depth   consideration   of the evidence on record, concluded that the plaintiff had acquired   ownership   in   respect   of   the   suit   property   on the basis of the Sale Deed.  It was held that the Deed of Cancellation   dated   15 th   June   1967   being   a   unilateral document was not valid.   The Trial Court held that the remedy  of the  first defendant was  to  invoke  Section 31 of the Specific Relief Act, 1963 and seek cancellation of the   Sale   Deed.     The   Trial   Court   also   held   that   the second   defendant   did   not   acquire   any   right,   title   or interest   on   the   basis   of   the   Gift   Deed   executed   by   the first   defendant.     The   Trial   Court   accepted   the   case made out by the appellant that the liabilities of the first defendant were discharged by him. 8. In   the   appeal   against   the   decree   of   the   Trial Court   preferred   by   the   original   defendants,   the   High Court interfered with the impugned judgment and held that   as   consideration   was   not   paid   under   the   Sale Deed,   the   plaintiff   did   not   acquire   any   right,   title   or interest in respect of the suit property.  The High Court did   not   accept   the   plaintiff's   case   that   he   had discharged the loan liability of the first defendant.   The Trial   Court   had   accepted   that   the   plaintiff   had   paid   a cash amount of Rs.3,125/­ to the first defendant at the time of the exchange of equivalents.  The said case was C.A.No.10412 of 2013 Page 4 of 12 disbelieved   by   the   High   Court.     Therefore,   the   High Court   proceeded   to   set   aside   the   decree   of   the   Trial Court and dismissed the Suit. SUBMISSIONS 9. The   learned   counsel   appearing   for   the   legal representatives   of   the   plaintiff   submitted   that   on   the execution   of   the   Sale   Deed,   right,   title   and   interest   of the first defendant in the suit property were passed on to   the   plaintiff.     He   submitted   that   there   was substantial evidence on record to show the discharge of liabilities of the first defendant by the plaintiff.  Inviting our   attention   to   the   recitals   in   the   Sale   Deed,   he submitted   that   it   is   clearly   recorded   that   the   title   and possession   passed   on   to   the   plaintiff.     He   submitted that   the   first   defendant   being   the   father­in­law   of   the plaintiff   had   retained   the   Sale   Deed.     Considering   the relationship   between   the   plaintiff   and   the   first defendant, it is not unnatural  that the plaintiff did not object   to   the   custody   of   the   Sale   Deed   by   the   first defendant.     He   submitted   that   the   findings   of   fact recorded   by   the   High   Court   regarding   the   payment   of liabilities   of   the   first   defendant   by   the   plaintiff   are completely   erroneous.     He   submitted   that   there   is nothing   abnormal   about   the   possession   by   the   first defendant of the mortgage deeds.  Though the mortgage money   was   paid   by   the   plaintiff,   the   mortgage   deeds were handed over to the first respondent as he was the C.A.No.10412 of 2013 Page 5 of 12 mortgagor. 10. The   learned   counsel   appearing   for   the   first   and second defendants heavily relied upon a decision of this Court in the case of  Janak Dulari & Anr.  v.  Kapildeo Rai & Anr. 1 .   He submitted that this Court in the said decision has taken note that the practice of   ta khubzul badlain  (of title passing on the exchange of equivalents) is   prevalent   only   in   Bihar.     He   submitted   that   this Court   held   that   the   practice   of   ta   khubzul   badlain   in Bihar   recognizes   that   a   duly   executed   Sale   Deed   will not operate as a transfer  in praesenti  but postpones the actual   transfer   of   title   from   the   time   of   execution   and registration   of   the   deed   to   the   time   of   exchange   of equivalents.  In such a case, the title on the basis of the Sale   Deed   will   pass   to   the   purchaser   only   after   the entire   amount   is   paid   by   the   purchaser.     Inviting   our attention to the recitals in the Sale Deed, he submitted that   it   was   a   transaction   to   which   the   practice   of   ta khubzul  badlain   was  applicable.     He   submitted  that  as the   title   in   the   Suit   property   never   passed   on   to   the plaintiff,   the   first   defendant   rightly   executed   a   Deed   of Cancellation of the Sale Deed.  He submitted that there is no reason to find fault with the reasoning adopted by the High Court.  11. The   learned   counsel   appearing   for   the   legal 1 (2011) 6 SCC 555 C.A.No.10412 of 2013 Page 6 of 12 representatives   of   the   plaintiff   submitted   that   in   very difficult times faced by the first defendant, the plaintiff, his son­in­law, took the risk of taking the suit property, which was the subject matter of encumbrances. OUR VIEW 12. A sale deed of an immovable property is executed in   accordance   with   Section   54   of   the   Transfer   of Property   Act,   1882   (for   short,   ‘the   1882   Act’).     There cannot  be   any   dispute  that  normally,   on   the  execution of a registered Sale Deed by the owner of the property, the title in the property subject matter of the Sale Deed stands   transferred   to   the   purchaser.     Considering   the principles   laid   down   in   sub­section   (4)(b)   of   Section   55 of   the   1882   Act,   the   seller   will   have   a   charge   over   the property   subject   matter   of   the   sale   for   unpaid consideration and he can enforce the charge by filing a suit. 13. The entire case of the defendants is based on the decision   of   this   Court   in   the   case   of   Janak   Dulari Devi 1 .   In   paragraph   20   of   the   said   decision   this   Court held thus : “ 20.   We   have   referred   to   several   decisions   of the Patna High Court in detail to demonstrate the   existence   of   the   established   practice   of exchanging   equivalents   ( ta   khubzul   badlain ). The effect of such transactions in Bihar is that   even   though   the   duly   executed   and registered   sale   deed   may   recite   that   the C.A.No.10412 of 2013 Page 7 of 12 sale  consideration  has   been  paid,   title has been   transferred   and   possession   has   been delivered   to   the   purchaser,   the   actual transfer  of title and delivery of possession is postponed from the time of execution of the   sale   deed   to   the   time   of   exchange   of the   registration   receipt   for   the consideration,   that   is,   ta   khubzul badlain . ” (emphasis added) Paragraph 24 of the decision reads thus :  “ 24.   We hasten  to add  that the practice of   ta khubzul   badlain   (of   title   passing   on   exchange of   equivalents)   is   prevalent   only   in   Bihar. Normally, the recitals in a sale deed about transfer   of   title,   receipt   of   consideration and delivery of possession will be evidence of   such   acts   and   events;   and   on   the execution   and   registration   of   the   sale deed,   the   sale   would   be   complete   even   if the sale price was not paid, and it will not be   possible   to   cancel   the   sale   deed unilaterally.   The   exception   to   this   rule   is stated   in   Kaliaperumal   [(2009)   4   SCC 193   :   (2009)   2   SCC   (Civ)   101]   .   The practice   of   ta   khubzul   badlain   in   Bihar recognises   that   a   duly   executed   sale   deed will   not   operate   as   a   transfer   in praesenti   but   postpones   the   actual transfer   of   title,   from   the   time   of execution   and   registration   of   the   deed,   to the   time   of   exchange   of   equivalents ,   that is,   registration   receipt   and   the   sale consideration,   if   the   intention   of   the parties   was   that   title   would   pass   only   on C.A.No.10412 of 2013 Page 8 of 12 payment   of  entire  sale  consideration.   As a result,   until   and   unless   the   duly   executed and   registered   sale   deed   comes   into   the possession of the purchaser, or until the right to receive the original sale deed is secured by the   purchaser   by   obtaining   the   registration receipt,   the   deed   of   sale   remains   merely   an agreement   to   be   performed   and   will   not   be   a completed   sale.   But   in   States   where   such   a practice   is   not   prevalent,   possession   of registration receipt by the vendor, may not, in the absence of other clear evidence, lead to an inference   that   consideration   has   not   been paid   or   that   title   has   not   passed   to   the purchaser   as   recited   in   the   duly   executed deed   of   conveyance.   Where   the   purchaser   is from   an   outstation,   the   vendor   being entrusted   with   the   registration   receipt,   to collect the original sale deed and deliver it to the purchaser, is common. Be that as it may.” (emphasis added) Thus,   this   Court   held   that   normally,   on   the   execution and   registration   of   a   sale   deed   containing   recitals regarding   the   payment   of   consideration   and   delivery   of possession, the sale is complete even if the sale price is not paid and, therefore, it will not be possible to cancel the sale deed in its entirety.   However, the exception to the said rule is the practice of   ta khubzul badlain .   The use of the expression   ta khubzul badlain   in a sale deed by   itself  will  not  be  determinative   of   the  true  nature   of the   transaction.   It   cannot   be   read   in   isolation.   All   the terms and conditions and recitals in the document will have   to   be   considered   to   decide   the   real   nature   of   the C.A.No.10412 of 2013 Page 9 of 12 transaction. 14. We   have,   therefore,   examined   the   recitals   in   the Sale   Deed   from   the   translated   English   version   of   the same   produced   by   the   appellants.     The   English translation shows that – (a) There   is   a   specific   recital   that   the   first defendant   has   transferred   the   possession   of   the suit property to the plaintiff in the capacity of the owner   and   that   the   plaintiff   will   become   the owner of the property;  (b) It  also  mentions  that from  the  date  of  Sale Deed, the first defendant has no claim or title in respect of the suit property or regarding its price; (c) Nothing   was   due   and   payable   by   the plaintiff   to   the   first   defendant   as   the   first defendant had received consideration; and  (d)     The plaintiff who was the son­in­law of the first   defendant   took   the   suit   property   with encumbrances   when   the   first   defendant   was   in trouble due to liabilities.    15. Therefore,   the   use   of   the   words   “khubzul badlain”, in the facts of the case, cannot be conclusive. It is true that the Sale Deed refers to various mortgages executed   by   the   first   defendant   for   getting   money   and the   recitals   indicate   that   the   plaintiff   had   agreed   to C.A.No.10412 of 2013 Page 10 of 12 discharge   the   said   loan   liabilities.     But,   there   is   a specific   recital   in   the   Sale   Deed   that   the   title   and possession   in   the   property   has   been   passed   to   the plaintiff.     These   recitals   regarding   the   transfer   of   title and   possession   are   very   crucial   which   cannot   be brushed aside. 16. On   overall   reading   of   the   Sale   Deed,   it   is apparent   that   under   the   Sale   Deed,   the   entire   right, title   and   interest   of   the   first   defendant   in   the   suit property   has   been   transferred   to   the   plaintiff   by   the said sale deed.  At the highest, as per sub­section (4)(b) of   Section   55   of   the   1882   Act,   the   first   defendant   was entitled   to   have   a   charge   on   the   suit   property   for   the amount   of   consideration   which   was   not   paid   by   the plaintiff.     Even   this   provision   may   not   help   the   first defendant.     The   reason   is   that   the   plaintiff   has   taken over   the   suit   property   with   liabilities   as   set   out   in   the Sale   Deed.     The   creditors   of   the   first   defendant   can, therefore,   proceed   against   the   suit   property.     Once   we hold   that   the   title   and   ownership   passed   on   to   the plaintiff on the date of Sale Deed, it is not necessary to go   into   the   question   whether   the   appellant   has discharged   liabilities   of   the   loan   especially   when   the first   or   second   defendants   did   not   file   a   counter­claim for payment of the consideration payable under the Sale Deed. C.A.No.10412 of 2013 Page 11 of 12 17.              There is one more aspect of the case. If it was the   case   of   the   first   defendant   that   there   was   no transfer of title under the said Sale Deed, there was no reason   for   him   to   unilaterally   execute   a   document   of cancellation   of   the   sale   deed.   In   any   case,   such   a unilateral   cancellation   deed   was   not   binding   on   the plaintiff   as   he   was   not  a   consenting   party.   The   second defendant will not get any right by virtue of the gift deed as   the   first   defendant   had   no   transferable   title.   As   the ownership   of   the   plaintiff   is   proved,   the   decree   for possession   must   follow.   There   was   no   counter­claim made   by   the   first   or   second   defendant   for   claiming alleged unpaid consideration.  18. Therefore,   the   appeal   succeeds.     The   impugned judgment and order passed by the High Court of Patna in First Appeal No.334 of 1988 is quashed and set aside and   the   decree   passed   by   the   Trial   Court   in   Title   Suit No.142 of 1977 is restored. 19. The appeal is allowed on the above terms with no order as to costs. ……..………………..J. [ABHAY S. OKA] ..……………………..J. [RAJESH BINDAL] New Delhi Dated : July 31, 2023. C.A.No.10412 of 2013 Page 12 of 12