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 1, Cited by 6]

Punjab-Haryana High Court

M/S S.R. Forging Ltd And Another vs Uco Bank And Ors on 19 February, 2013

Author: Hemant Gupta

Bench: Hemant Gupta, Ritu Bahri

       IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                       CHANDIGARH

                                             Date of Decision: 19.2.2013
                                             CWP No. 10957 of 2012

M/s S.R. Forging Ltd and another                          ...Petitioners

                   Versus

UCO Bank and ors                                          ...Respondents

CORAM: HON'BLE MR. JUSTICE HEMANT GUPTA
       HON'BLE MR. JUSTICE RITU BAHRI

Present:     Mr. Rohit Suri, Advocate for the petitioners.

             Mr. S.S. Pathania, Advocate for respondent-Bank

             Mr. Anand Chhibbar, Sr. Advocate with
             Mr. Vaibhav Sahni, Advocate for applicant

HEMANT GUPTA, J.

Challenge in the present petition is to the orders passed by the Debts Recovery Appellate Tribunal Delhi (for short the 'Tribunal') dated 30.4.2012 (Annexure P-14) and dated 13.7.2012 (Annexure P-15), whereby the appeal filed by the petitioners-herein was not entertained for failure to comply with the requirement of law i.e. the deposit of 50% of the due amount before entertainment of the appeal.

Challenge in the appeal was to the sale proceedings whereby a bid of Rs. 17.75 crores as against the reserved price of Rs. 17.17 crores was received in respect of the property of the petitioners herein. It is the case of the petitioners that the total amount due and payable by the petitioners was Rs. 18.24 crores. Once, the substantial amount has been received by the Bank in pursuance of the auction conducted, the requirement of pre-deposit in terms of the proviso to Section 18 of the Securitization and Reconstruction of Financial Assets and Enforcement of Security Interest Act, 2002 (for short the 'Act') stands satisfied as the substantial loan 2 amount has already been received by the Bank. The condition of pre-deposit in these circumstances, over and above the sale price received by the Bank, will in fact lead to undue enrichment in the hands of the Bank when substantial amount to the loan amount stands liquidated by virtue of the auction.

At this stage, we find that out of total due amount of Rs. 18.24 crores, Rs. 17.75 crores have been received by the Bank in a public auction. Therefore, the deposit of 50% of the amount due prior to sale from the petitioner would be wholly unjustified. The proviso to Section 18 of the Act restricts the entertainment of the appeal unless the borrower deposits 50% of the amount of the debt claimed by the secured creditors. Once Rs. 17.75 crores have been received by the secured creditors, that is more than 50% of the debt due from the petitioners, the purpose of the proviso stands satisfied.

Consequently, we set aside the orders dated 30.4.2012 and 13.7.2012 passed by the Tribunal and direct the Tribunal to decide the appeal on merits.

Disposed of.

(HEMANT GUPTA) JUDGE (RITU BAHRI) JUDGE 19.2.2013 preeti