RAJASTHAN HIGH COURT Laxman Ram Vs. Kishana Ram Civil Second Appeal No. 33 of 2006 (N.P. Gupta, J.) 18.12.2006 ORDER N. P. Gupta, J 1. Heard learned counsel for the appellant. 2. The submissions made by the learned counsel is that in the agreement there is stipulation about refund of Rs. 32,000/- in the event of the defendant defaulting to perform the agreement and therefore, on the face of stipulation the decree for specific performance could not be passed. 3. It was also contended that in para 2 of the plaint, the plaintiff had misquoted the agreement by alleging that there was a stipulation to the effect that in the event of default the plaintiff would be entitled to have the agreement enforced by the Court while there is no such stipulation of the agreement. 4. I have considered the submission and have gone through the record. 5. True it is, that in the agreement there is no such recital, that in the event of default by the defendant, the plaintiff would be entitled to have the agreement enforced through Court and there is stipulation of refund of Rs. 32,000/- however, in my view, in view of the judgment of the Hon'ble Supreme Court in Motilal Jain v. Smt. Ramdasi Devi, reported 1 Manzoor Ahmed Margray v. Gulam Hassan Aram, reported in 2 K. Narendra v. Riviera Apartments (P) Ltd., reported in 3 as well as of this Court in Smt. Shakuntla Devi v. M/s. Mohanlal Amrit Raj Jain Market, Pali, reported in 4 the mere fact that such stipulation is there, it does not by itself disentitle the plaintiff to the decree for specific performance. 6. I thus do not find any force in the appeal. The same is, therefore, dismissed summarily. Appeal dismissed. Cases Referred. 1. 2000 (8) JT (SC) 59: (AIR 2000 SC 2408) 2. 1999 (8) JT (SC) 34: AIR 2000 SC 191 3. 1999 (4) JT (SC) 428: (AIR 1999 SC 2309) 4. AIR 1994 Raj 259