Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 16, Cited by 1]

Karnataka High Court

Hdb Financial Services Ltd vs M/S Remo Software Pvt Ltd on 30 November, 2018

Equivalent citations: AIR 2019 KARNATAKA 37, (2019) 136 ALL LR 289, (2019) 145 REVDEC 694, (2019) 1 CLR 1148 (SC), (2019) 201 ALLINDCAS 195, (2019) 2 CURCC 56, (2019) 2 RECCIVR 237, (2019) 2 UC 838, (2019) 3 CIVILCOURTC 298, AIRONLINE 2018 KAR 1140

Bench: Chief Justice, R Devdas

                                    W.A.Nos.6330-6337/2017

                             1


      IN THE HIGH COURT OF KARNATAKA AT BENGALURU

        DATED THIS THE 30TH DAY OF NOVEMBER, 2018

                         PRESENT

HON'BLE MR.JUSTICE DINESH MAHESHWARI, CHIEF JUSTICE
                           AND
              HON'BLE MR.JUSTICE R.DEVDAS

         WRIT APPEAL NOS.6330-6337/2017 (GM-RES)

 BETWEEN

 HDB FINANCIAL SERVICES LIMITED
 REGISTERED OFFICE AT RADHIKA,
 2ND FLOOR, LAW GARDEN ROAD,
 NAVRANGPURA, AHMEDABAD,
 GUJARAT-380 009.

 BRANCH OFFICE AT
 NO.1078, 2ND FLOOR, 11TH MAIN,
 9TH CROSS, MAHALAKSHMIPURAM
 MAIN ROAD, ABOVE PUNJAB NATIONAL
 BANK, MAHALAKSHMI LAYOUT,
 BANGALORE-560 086.
 REPRESENTED BY ITS AUTHORIZED
 OFFICER, SRI. PRASHANTH B. B.
                                          ... APPELLANT
 (BY SRI. SURESH V, ADVOCATE)

 AND

 1.     M/S. REMO SOFTWARE PVT. LTD
        HAVING REGD. OFFICE AT SALEH CENTRE,
        #301, 3RD AND 4TH FLOOR, 18,
        CUNNINGHAM ROAD,
        BANGALORE-560 052.
                                     W.A.Nos.6330-6337/2017

                            2

     REP. BY ITS DIRECTOR OMER FAIYAZ,
     AGED ABOUT 42 YEARS.

2.   M/S. SSAB SWEDISH INDIA PVT. LTD.,
     UNIT 101, SALEH CENTER,
     CUNNINGHAM ROAD,
     BANGALORE-560 058.
     REP. BY ITS AUTHORIZED OFFICER,
     SRI. YOGENDRA,
     AGED ABOUT 38 YEARS.

3.   MR. SHAUKATH ALI
     S/O. MURTHUZA SAHEB,
     AGED ABOUT 42 YEARS,
     R/AT BASEMENT & GROUND FLOOR,
     FIRST BLOCK, SALEH CENTER,
     SRT ROAD, CUNNINGHAM ROAD,
     BANGALORE-560 052.

4.   M/S. HUGHES COMMUNICATION INDIA LTD.,
     HAVING REGD. OFFICE AT NO.1,
     SHIVAJI MARG, WESTLAND GREENS, NHB,
     NEW DELHI-110 037.

     ALSO AT
     OFFICE AT 1ST FLOOR,
     SALEH CENTER ELITE,
     NO.18, CUNNINGHAM ROAD,
     BANGALORE-560 052.
     REP. BY ITS AUTHORIZED SIGNATORY,
     MISS. ALKA GULATI,
     AGED ABOUT 46 YEARS.

5.   M/S. KAYEASS SQUARES CONSULTING PVT. LTD.,
     HAVING ITS OFFICE AT NO. 102,
     FIRST FLOOR, SALEH CENTER,
     NO.18, CUNNINGHAM ROAD,
     BANGALORE-560 052.
     REP. BY ITS AUTHORIZED SIGNATORY,
     SRI. SATHYA PRAMOD NAGARAJ,
     AGED ABOUT 50 YEARS.
                                   W.A.Nos.6330-6337/2017

                           3

6.   M/S. CREATIVE GENIUS SOFTWARE
     INDIA PVT. LTD.,
     HAVING ITS OFFICE AT SECOND FLOOR,
     UNIT NO.201, ON 18TH CUNNINGHAM ROAD,
     BANGALORE-560 052.
     REP. BY ITS AUTHORIZED SIGNATORY,
     MR. GIRISH C.H.,
     AGED ABOUT 32 YEARS.

7.   M/S. VECTORINOX INDIA PVT. LTD.,
     HAVING ITS REGD. OFFICE AT LEELA BUSINESS
     PARK, 201, 2ND FLOOR,
     ANDHERI KURLA ROAD,
     ANDHERI (EAST), MUMBAI-400 059.

     AND ALSO OFFICE AT NO.205,
     2ND FLOOR, SALEH CENTER,
     NO.18, CUNNINGHAM ROAD,
     BANGALORE-560 052.
     REP. BY ITS AUTHORIZED SIGNATORY,
     SMT. SAROJA,
     AGED ABOUT 48 YEARS.

8.   MR. COLOURS 360
     A COMPANY REGISTERED UNDER
     COMPANIES ACT, 1956 HAVING ITS OFFICE
     AT NO.103, 1ST FLOOR, SALEH CENTER,
     NO.18, CUNNINGHAM ROAD,
     BANGALORE-560 052.
     REP. BY ITS AUTHORIZED SIGNATORY,
     SRI. SURAJ,
     AGED ABOUT 28 YEARS.

9.   MR. NAJMUL HASSAN
     AGED ABOUT 47 YEARS,
     S/O. MEER MOHAMMED SALEH,
     R/AT NO-18, SALEH CENTRE,
     CUNNINGHAM ROAD, BANGALORE,
     KARNATAKA - 560052.

     ALSO AT,
     MR. NAJMUL HASSAN, PARTNER
                                    W.A.Nos.6330-6337/2017

                            4

      M/S. IMPERIUM CONSTRUCTIONS (P) LTD,
      NO-18, SALEH CENTRE,
      CUNNINGHAM ROAD, BANGALORE,
      KARNATAKA-560052.

10.   M/S IMPERIUM CONSTRUCTIONS (P) LTD.,
      REP. BY ITS MANAGING DIRECTOR,
      MR. NAJMUL HASSAN & MEER MOHAMMED SALEH,
      NO-18, SALEH CENTRE,
      CUNNINGHAM ROAD, BANGALORE,
      KARNATAKA-560 052.

11.   MR. MEER MOHAMMED SALEH,
      AGED ABOUT 88 YEARS,
      S/O SYED MEER,
      RESIDING AT NO-18, SALEH CENTRE,
      CUNNINGHAM ROAD, BANGALORE,
      KARNATAKA-560 052.

12.   MRS. SUFIA BEGUM
      AGED ABOUT 83 YEARS,
      R/AT NO-18, SALEH CENTRE,
      CUNNINGHAM ROAD, BANGALORE,
      KARNATAKA-560 052.

                                         ... RESPONDENTS

(BY SRI. VEDANTH ANAND CHUGH, ADVOCATE FOR R4,
 NOTICE TO R1, R3, R6, R11 & R12 ARE DISPENSED WITH,
 NOTICE TO R2, R5 & R8 ARE HELD SUFFICIENT,
 R7, R9 & R10 ARE SERVED.)

      THESE WRIT APPEALS FILED U/S 4 OF THE KARNATAKA
HIGH COURT ACT PRAYING TO ALLOW THIS WRIT APPEAL BY
SETTING ASIDE THE ORDER PASSED BY THE LEARNED
SINGLE JUDGE IN WRIT PETITION NOS.35597-35601/2017 AND
35602-35604/2017  [GM-RES]    DATED     08/08/2017  AT
PARAGRAPHS 14, 18 AND 19.
                                           W.A.Nos.6330-6337/2017

                                5

     THESE WRIT APPEALS HAVING BEEN HEARD AND
RESERVED AND COMING ON FOR PRONOUNCEMENT OF
JUDGMENT THIS DAY, THE CHIEF JUSTICE DELIVERED THE
FOLLOWING:

                          JUDGMENT

1. These intra-court appeals are directed against the order dated 08.08.2017 in W.P.Nos.35597-35601/2017 and 35602- 35604/2017, whereby the learned Single Judge, while disposing of the said writ petitions filed by the tenants/lessees of the borrowers, has not only accepted the submissions of the parties that the tenants were to be provided an opportunity to approach the Debts Recovery Tribunal ('DRT') under Section 17(4A) of the Securitisation and Reconstruction of Financial Assets and Enforcement of Security Interest Act, 2002 ('SARFAESI Act'), but has further proceeded to issue generalised directions, purportedly to the effect that even the borrowers have a right to be heard under Section 14 of the SARFAESI Act.

2. These intra-court appeals were initially considered by a Division Bench of this Court on 20.06.2018 and taking note of the submissions made on behalf of the appellant with reference W.A.Nos.6330-6337/2017 6 to the decisions of the High Courts of Gujarat, Allahabad and Bombay, these appeals were admitted for consideration and the part of order impugned, to the extent it holds that the borrowers are entitled to be heard under Section 14 of the SARFAESI Act, was stayed.

3. In these appeals, service of notice to respondent Nos. 1, 3, 6, 11 and 12 was dispensed with; notices have been served in relation to the respondent Nos. 2, 5 and 7 to 10 who have remained unrepresented; and only the counsel for respondent No. 4/tenant has appeared before this Court.

4. Only the validity and correctness of the generalised directions in the impugned order dated 08.08.2017 being the subject-matter of these appeals, dilation on all the factual aspects is not necessary. Only a brief reference to the background aspects would suffice.

5. Put in brief, the relevant background aspects of the matter are that the landlords had secured a loan from the appellant-financial institution by mortgaging their property. As the borrowers had defaulted in repayment of the loan amount, the appellant-financial institution proceeded under Section W.A.Nos.6330-6337/2017 7 13(2) of the SARFAESI Act by issuing notice dated 10.11.2016 towards recovery of the outstanding loan amount. The appellant-financial institution also preferred Crl. Misc. No. 2022/2017 under Section 14 of the SARFAESI Act before the Court of VIII ACMM, Bengaluru for taking over the possession of the secured asset, namely the building in question, wherein the tenants are said to be in occupation. The Magistrate, having considered the matter placed before it, passed the order dated 20.05.2017 (Annexure G) directing that no further notice was required to be given to any other person/s in lieu of the general notice that was pasted on the walls of the property; and further that the physical possession of the property be handed over to the financial institution. Thereafter, notices dated 31.07.2017 (Annexure E-1 to E4) came to be issued by the appellant- financial institution to all the tenants, asking them to vacate the premises within a period of 7 days from the date of the receipt of the aforesaid notices, and on failure to do so, they will be evicted from the premises with the assistance of the Police Department. Being aggrieved by the aforementioned order passed by the Magistrate and notices issued thereafter, the W.A.Nos.6330-6337/2017 8 tenants preferred the aforesaid writ petitions, being W.P. Nos.35597-35601/2017 and 35602-35604/2017.

6. Upon hearing the contentions of the parties, the learned Single Judge, in his detailed impugned order dated 08.08.2017, took the view with reference to the decisions of the Hon'ble Supreme Court in Harshad Govardhan Sondagar vs. International Assets Reconstruction Company Limited and Ors: (2014) 6 SCC 1 and Vishal N. Kalsaria vs. Bank of India and Ors: (2016) 3 SCC 762, that the tenants were required to be heard in the matter. The learned Single Judge observed that if the tenants were genuinely aggrieved by the action taken in compliance with the provisions of Section 14 of the SARFAESI Act, they could approach the DRT under Section 17(4A) of the SARFAESI Act, wherein one opportunity of hearing could be afforded to them based on the evidence they would place on record, before any order under Section 14 of the SARFAESI Act is passed. In fact, on behalf of the appellant-financial institution, it was submitted that the petitioners/tenants may be directed to approach the DRT in the matter; and that the financial institution will not take precipitative W.A.Nos.6330-6337/2017 9 action or coercive measures to recover possession, provided the tenants not only approach the DRT within a period of two weeks, but also deposit the rent payable by them with the appellant. Such submissions were accepted by the counsel for the tenants too. Hence, the parties were relegated to the proceedings under Section 17(4A) of the SARFAESI Act. The learned Single Judge took note of the submissions and observed as under:

"9. The learned counsel for the Respondent - Financial Institution, therefore, has submitted that the petitioners/tenants should be directed to approach the Debt Recovery Tribunal in the matter.
10. He further submits that for a period of two weeks the Respondent - Financial Institution will not enforce the Security Interest by taking precipitative or other coercive measures to recover the physical possession, provided the petitioners/tenants not only approach the Debt Recovery Tribunal under Section 17(4-A) as extracted above, within the said period of two weeks from today, but also deposit the arrears of rentals as well as the current rentals payable by them to the Respondent landlords/borrowers with the Respondent Financial Institution - Bank.
11. To the aforesaid submission of the learned counsel for the Respondent-No.1, the learned counsel for the petitioners fairly agrees."

7. However, thereafter, the learned Single Judge considered it appropriate to make yet further observations with W.A.Nos.6330-6337/2017 10 reference to the aforesaid decisions of the Supreme Court. Such part of the observations in the order impugned is extracted as under:-

"19. Thus, as stated above, Section 14 does not exclude the principles of natural justice and therefore, Magistrate should hold an enquiry in the matter. The learned Magistrate cannot act simply on the basis of one sided Affidavit filed by the Bank/Financial Institution under Proviso to Section 14(1) of the Act. The borrowers have a right to controvert such Affidavit and the tenants in the premises also have a right to be heard in the matter. Secondly, the tenanted premises cannot be directly vacated by such orders under Section 14 of the Act. It is for DRT to decide about the bona fide of the tenancy or otherwise under Section 17(4A) of the Act. If tenancy is not bona fide and just "created" as a sham defence, such occupants can be evicted by an order under Section 17(4) of the Act by the DRT, but if the tenancy is long pre-existing before the issuance of notice under Section 13(2) of the Act and is found to be bona fide, such tenants and lessees cannot be evicted, without adopting the due process of law for eviction under State Rent Control Law, as held by Hon'ble Supreme Court in Vishal N. Kulsaria's case (supra). It would for the auction purchaser to adopt such due process of law, once he steps in the shoes of landlord/borrower proceeded against under SARFAESI Act 2002. However, the lessees/ tenants cannot object to the initiation and proceedings undertaken and continued against the landlord or the defaulting W.A.Nos.6330-6337/2017 11 borrower. The attornment of tenancy in favour of auction purchaser under SARFAESI Act would be automatic by legal fiction and DRT can direct payment of Rentals to the account of Bank directly."

8. Thereafter, the learned Single Judge concluded on the writ petition with the following directions:

"20.Here, since the petitioners have an effective, alternative remedy under Section 17 (4A) of the SARFAESI Act, 2002 now available to them, where the Debt Recovery Tribunal can go into the question of validity of tenancy as per the said provisions, this Court would not make any observation on the merits of the contentions raised by the parties and the petitions are therefore disposed of with a liberty and direction to the petitioners to file their Applications before the concerned Debt Recovery Tribunal under Section 17(4-A) of the SARFAESI Act, 2002, within a period of two weeks from today and for a period of four weeks only from today, without any extension of time further by this Court, it is directed that the Respondent - Financial Institution, in execution of the impugned order under Section 14 of the SARFAESI Act, 2002, dated 20/05/2017 shall not take coercive measures for seeking physical and vacant possession of the said tenanted portions of the premises from the petitioners provided further that the petitioners will give an Undertaking in writing to the Respondent No.1, Financial Institution/ Bank that all arrears of rent and the current rentals due to be paid by them to the W.A.Nos.6330-6337/2017 12 Respondent lessors/landlords will be made over to the respondent No.1 -Financial Institution within the aforesaid period of two weeks and they shall continue to deposit the rent with the Respondent No.1 - Financial Institution till they hold the possession of the said premises under their Lease/Rent Agreement. The operation of impugned order under Section 14 of the Act would abide by the orders to be passed by the DRT under Section 17(4A) of the Act.
21. The further course of action after four weeks from today, will be subject to the further orders to be passed by the Debt Recovery Tribunal as far as the petitioners tenants in the Secured Asset/premises in question are concerned.
22. It is made clear that the present order will govern only the case of the present lessees/tenants in the said premises, for the time being and will not affect any other action of the Respondent No.1 - Financial Institution against the principal borrowers/landlords/Respondents in the present writ petitions.
23. Accordingly the writ petitions stand disposed of. No costs.
Copy of this order be sent to the concerned parties and the learned Court below which passed the order under Section 14 of the SARFAESI Act, 2002 and the Debt Recovery Tribunal, Bengaluru, as also to the Chief Secretary and District Judge for bringing it to the notice of the concerned Chief Metropolitan Magistrates/District W.A.Nos.6330-6337/2017 13 Magistrates, who exercise the jurisdiction under Section 14 of the Act."

9. Questioning the order aforesaid, the learned counsel for the appellant-financial institution has submitted in the first place that in fact, the appellant did not even get proper opportunity of contesting the writ petitions inasmuch as the notice was served at 12.30 p.m. on 08.08.2017 and on that very date, the matter was taken up at 2.30 p.m. and disposed of. Learned counsel would submit that even when the tenants of the mortgaged property were held entitled to an opportunity of hearing in view of the decisions of the Hon'ble Supreme Court in Harshad Govardhan Sondagar and Vishal N. Kalsaria (supra), there was absolutely no justification that generalised directions were issued even to the extent that the borrowers were also held having a right to be heard in the proceedings under Section 14 of the SARFAESI Act. Such directions, according to the counsel, do not stand in conformity with the law declared by the Supreme Court as also by this Court and various other High Courts.

W.A.Nos.6330-6337/2017 14

10. Learned counsel for the respondent No.4 has essentially submitted that the tenants are entitled to an opportunity of hearing and have rightly been allowed such opportunity in the order impugned.

11. Having heard learned counsel for the parties and having perused the material placed on record, we are clearly of the view that the observations as made in the order impugned after paragraph 11 had been rather unnecessary and the learned Single Judge, with respect, has been in error in issuing generalised directions and that too, to the extent that the borrowers have a right to be heard in the proceedings under Section 14 of the SARFAESI Act [as occurring in paragraph 19 of the order impugned].

12. In fact, it is apparent from the order impugned that it was submitted on behalf of the appellant-financial institution that the writ petitioners/tenants be directed to approach the Debts Recovery Tribunal in the matter and it was also submitted that for a period of two weeks, the financial institution will not enforce the security interest by taking precipitative action or coercive measures to recover the physical possession of the W.A.Nos.6330-6337/2017 15 property. These submissions made on behalf of the appellant- financial institution were agreed to on behalf of the petitioners, as recorded in paragraph 11 of the order impugned.

13. In our view, so far the writ petitions before the learned Single Judge were concerned, with such submissions of the parties, the matter ought to have been closed, of course, with necessary directions, as occurring in paragraph 20 to 22 of the order.

14. With respect, we are unable to endorse the other observations in the order impugned, particularly those occurring in the first part of the paragraph 19 [as reproduced hereinabove], wherein it is observed that the borrowers have a right to controvert the affidavit submitted in the proceedings under Section 14(1) of the SARFAESI Act. Such observations in paragraph 19 in the order impugned do not stand in conformity with the law declared by the Supreme Court in the case of Mardia Chemicals Ltd. and Ors. vs. Union of India and Ors. : (2004) 4 SCC 311 as also the decision of this Court in the case of Mrs.Sunanda Kumari and Anr. vs. Standard Chartered Bank : ILR 2007 KAR 16. The Supreme Court, in W.A.Nos.6330-6337/2017 16 the cases of Harshad Govardhan and Vishal N. Kalsaria (supra), has not laid down the law that the borrower may also be extended an opportunity of hearing in the proceedings under Section 14 of the SARFAESI Act.

15. In the case of Vishal N. Kalsaria (supra) the relevant observations of the Supreme Court read as under:

"35. The decision of this Court rendered in the case of Harshad Govardhan Sondagar (supra) cannot be understood to have held that the provisions of the SARFAESI Act override the provisions of the Rent Control Act, and that the Banks are at liberty to evict the tenants residing in the tenanted premises which have been offered as collateral securities for loans on which default has been done by the debtor/landlord.
36. As far as granting leasehold rights being created after the property has been mortgaged to the bank, the consent of the creditor needs to be taken. We have already taken this view in the case of Harshad Govardhan Sondagar (supra). We have not stated anything to the effect that the tenancy created after mortgaging the property must necessarily be registered under the provisions of the Registration Act and the Stamp Act.
37. It is a settled position of law that once tenancy is created, a tenant can be evicted only after following the due process of law, as prescribed under the provisions of the Rent Control Act. A tenant cannot be arbitrarily W.A.Nos.6330-6337/2017 17 evicted by using the provisions of the SARFAESI Act as that would amount to stultifying the statutory rights of protection given to the tenant. A non obstante clause (Section 35 of the SARFAESI Act) cannot be used to bulldoze the statutory rights vested on the tenants under the Rent Control Act. The expression "any other law for the time being in force" as appearing in Section 35 of the SARFAESI Act cannot mean to extend to each and every law enacted by the Central and State legislatures. It can only extend to the laws operating in the same field."

16. In the case of Harshad Govardhan Sondagar (supra) the Supreme Court has held as under:

"28. .....When, therefore, a lessee becomes aware of the possession being taken by the secured creditor, in respect of the secured asset in respect of which he is the lessee, from the possession notice which is delivered, affixed or published in sub-rule(1) and sub- rule(2) of Rule 8 of the Security Interest (Enforcement) Rules, 2002, he may either surrender possession or resist the attempt of the secured creditor to take the possession of the secured asset by producing before the authorised officer proof that he was inducted as a lessee prior to the creation of the mortgage or that he was a lessee under the mortgagor in accordance with the provisions of Section 65-A of the Transfer of Property Act and that the lease does not stand determined in accordance with Section 111 of the Transfer of Property Act. If the lessee surrenders possession, the lease even if valid gets determined in accordance with clause (f) of Section 111 of the W.A.Nos.6330-6337/2017 18 Transfer of Property Act, but if he resists the attempt of the secured creditor to take possession, the authorised officer cannot evict the lessee by force but has to file an application before the Chief Metropolitan Magistrate or the District Magistrate under Section 14 of the SARFAESI Act and state in the affidavit accompanying the application, the name and address of the person claiming to be the lessee. When such an application is filed, the Chief Metropolitan Magistrate or the District Magistrate will have to give a notice and give an opportunity of hearing to the person claiming to be the lessee as well as to the secured creditor, consistent with the principles of natural justice, and then take a decision. If the Chief Metropolitan Magistrate or the District Magistrate is satisfied that there is a valid lease created before the mortgage or there is a valid lease created after the mortgage in accordance with the requirements of Section 65-A of the Transfer of Property Act that the lease has not been determined in accordance with the provisions of Section 111 of the Transfer of Property Act, he cannot pass an order for delivering possession of the secured asset to the secured creditor. But in case he comes to the conclusion that there is in fact no valid lease made either before creation of the mortgage or after creation of mortgage satisfying the requirements of Section 65-A of the Transfer of Property Act or that even though there was a valid lease, the lease stands determined in accordance with Section 111 of the Transfer of Property Act, he can pass an order for delivering possession of the secured asset to the secured creditor."

W.A.Nos.6330-6337/2017 19

17. The observations aforesaid in no manner provide that a borrower is also to be afforded an opportunity of hearing in the proceeding under Section 14 of the SARFAESI Act. That no such opportunity is envisaged in relation to the borrower remains a settled principle and may not require much elaboration. Suffice it would be to refer to the Division Bench decision of this Court in Mrs.Sunanda Kumari (supra), wherein this Court rejected such contention seeking opportunity of hearing for the borrower in the proceedings under Section 14 of the Act, while observing, inter alia, as under:

"6. Regarding the question whether the Magistrate is required to issue notice to the borrower before passing an order under Section 14, we are of the view that, in the absence of any provision in the Act or the Rules framed thereunder requiring such notice, the Magistrate is not required to issue any notice to the borrower before passing an order under Section 14. Learned Counsel for the petitioners contended that even though there is no specific provision in the Act or the Rules requiring such notice, principles of natural justice require that a notice should be issued by the Magistrate before passing an order under Section 14. We are not inclined to agree with the above contention......".

W.A.Nos.6330-6337/2017 20

18. Hence, the questioned observations in the order impugned cannot be approved and deserve to be annulled.

19. Accordingly, and in view of the above, these appeals are allowed to the extent and in the manner that the part of the order impugned to the extent it holds that the borrowers are entitled to be heard under Section 14 of the SARFAESI Act is set aside and annulled.

No costs.

Sd/-

CHIEF JUSTICE Sd/-

JUDGE bkv CT:SL