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 19, Cited by 0]

Madras High Court

G.Gopalakrishnan vs The Authorized Officer on 16 February, 2023

Author: D.Krishnakumar

Bench: D.Krishnakumar

                                                                                     W.P(MD)No.15101 of 2022


                              BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                    DATED : 16.02.2023

                                                         CORAM :

                             THE HONOURABLE MR.JUSTICE D.KRISHNAKUMAR
                                                and
                            THE HONOURABLE MRS.JUSTICE L.VICTORIA GOWRI

                                            W.P(MD)No.15101 of 2022
                                                       and
                                  WMP(MD)Nos.10801 & 10802 of 2022 & 2504 of 2023

                 G.Gopalakrishnan                                                     ... Petitioner

                                                               vs.

                 1. The Authorized Officer,
                 City Union Bank,
                 Gandhi Nagar,
                 Kumbakonam.

                 2. The Branch Manager,
                 City Union Bank Branch,
                 Cantonment Branch,
                 No.96, Mds Plaza,
                 Paramound Road,
                 Trichy.

                 3. S.Karthikeyan                                                     ... Respondents


                           PRAYER        :   Writ   Petition    filed   under   Article   226     of   the
                 Constitution of India, for issuance of a Writ of Certiorari, to call for the


                 1/13

https://www.mhc.tn.gov.in/judis
                                                                                W.P(MD)No.15101 of 2022


                 records relating to the Sale Certificate issued by the 1st respondent in
                 his proceedings dated 10.03.2022 and quash the same as illegal.


                                  For Petitioner     : Ms.Rekha for Mr.J.Karthikeyan
                                  For R1 & R2        : Mr.N.Dilipkumar, Standing Counsel
                                  For R3             : Mr.K.R.Kishore Ram



                                                         ORDER

(Order of the Court was made by D.KRISHNAKUMAR, J.) On 13.07.2022, this Court passed the following order:-

''Challenging the Sale Certificate issued in favour of the third respondent, the above writ petition is filed.

2. Mr.N.Dilip Kumar, learned Standing Counsel takes notice for respondents 1 and 2. Notice to the third respondent, returnable in three (3) weeks. Private notice is also permitted.

3. The main ground on which, the Sale Certificate is challenged in the writ petition is that the properties are agricultural lands and therefore, exempted from the purview of SARFAESI Act.

4. The learned counsel appearing for the respondents Bank states that the sale deed was also executed in favour of the auction purchaser viz., the third respondent. The learned counsel for respondents Bank has seriously disputed the statement that 2/13 https://www.mhc.tn.gov.in/judis W.P(MD)No.15101 of 2022 the property is an agricultural land. However, there is no material to show that the properties are not cultivable lands. It is admitted that the properties which has been sold by way of public auction are vacant lands.

5. Since the question whether the lands are exempted from the provision of SARFAESI Act has to be examined, both parties are directed to produce the records.

6. In view of the above, there shall be an order of status quo. No one shall try to precipitate the issue by doing any act without prejudice to the other, particularly, the third respondent, shall not alienate the property.

7. Post the matter after three (3) weeks.''

2. Learned standing counsel for the respondent Bank, on instructions, submitted that the impugned sale certificate itself has now been registered and therefore, nothing survives in this writ petition for adjudication. He further submitted that the petitioner is having effective alternate appeal remedy before the Debts Recovery Tribunal and the Debts Recovery Tribunal, Coimbatore, is in-charge of the Debts Recovery Tribunal, Madurai. Hence, the petitioner has to approach the Debts Recovery Tribunal for getting further orders. 3/13 https://www.mhc.tn.gov.in/judis W.P(MD)No.15101 of 2022

3. At this juncture, it would be relevant to refer the following decisions:-

(i) In United Bank of India v. Satyawati Tondon, (2010) 8 SCC 110, the Hon'ble Supreme Court has held as follows:-
"42. There is another reason why the impugned order should be set aside. If Respondent 1 had any tangible grievance against the notice issued under Section 13(4) or action taken under Section 14, then she could have availed remedy by filing an application under Section 17(1). The expression "any person" used in Section 17(1) is of wide import. It takes within its fold, not only the borrower but also the guarantor or any other person who may be affected by the action taken under Section 13(4) or Section
14. Both, the Tribunal and the Appellate Tribunal are empowered to pass interim orders under Sections 17 and 18 and are required to decide the matters within a fixed time schedule. It is thus evident that the remedies available to an aggrieved person under the SARFAESI Act are both expeditious and effective.
43. Unfortunately, the High Court overlooked the settled law that the High Court will ordinarily not entertain a petition under Article 226 of the Constitution if an effective remedy is available to the aggrieved person and 4/13 https://www.mhc.tn.gov.in/judis W.P(MD)No.15101 of 2022 that this rule applies with greater rigour in matters involving recovery of taxes, cess, fees, other types of public money and the dues of banks and other financial institutions. In our view, while dealing with the petitions involving challenge to the action taken for recovery of the public dues, etc., the High Court must keep in mind that the legislations enacted by Parliament and State Legislatures for recovery of such dues are a code unto themselves inasmuch as they not only contain comprehensive procedure for recovery of the dues but also envisage constitution of quasi-judicial bodies for redressal of the grievance of any aggrieved person. Therefore, in all such cases, the High Court must insist that before availing remedy under Article 226 of the Constitution, a person must exhaust the remedies available under the relevant statute.''
(ii) In Kanaiyalal Lalchand Sachdev v. State of Maharashtra(2011) 2 SCC 782, the Apex Court has held as follows:-
''23. In our opinion, therefore, the High Court rightly dismissed the petition on the ground that an efficacious remedy was available to the appellants under Section 17 of 5/13 https://www.mhc.tn.gov.in/judis W.P(MD)No.15101 of 2022 the Act. It is well settled that ordinarily relief under Articles 226/227 of the Constitution of India is not available if an efficacious alternative remedy is available to any aggrieved person. (See Sadhana Lodh v. National Insurance Co. Ltd. [(2003) 3 SCC 524 : 2003 SCC (Cri) 762] , Surya Dev Rai v. Ram Chander Rai [(2003) 6 SCC 675] and SBI v. Allied Chemical Laboratories [(2006) 9 SCC 252].)"
(iii) In ICICI Bank Ltd. v. Umakanta Mohapatra, (2019) 13 SCC 497 : (2018) 5 SCC (Civ) 812: 2018 SCC OnLine SC 2349, the Hon'ble Supreme Court has held as follows:-
"2. Despite several judgments of this Court, including a judgment by Hon'ble Navin Sinha, J., as recently as on 30-1-2018, in State Bank of Travancore v. Mathew K.C. [State Bank of Travancore v. Mathew K.C., (2018) 3 SCC 85 : (2018) 2 SCC (Civ) 41] , the High Courts continue to entertain matters which arise under the Securitisation and Reconstruction of Financial Assets and Enforcement of Security Interest Act, 2002 (SARFAESI), and keep granting interim orders in favour of persons who are non-performing assets (NPAs)."

3. The writ petition itself was not maintainable, as a 6/13 https://www.mhc.tn.gov.in/judis W.P(MD)No.15101 of 2022 result of which, in view of our recent judgment, which has followed earlier judgments of this Court, held as follows:

(SCC p. 94, para 17) "17. We cannot help but disapprove the approach of the High Court for reasons already noticed in Dwarikesh Sugar Industries Ltd. v. Prem Heavy Engineering Works (P) Ltd. [Dwarikesh Sugar Industries Ltd. v. Prem Heavy Engineering Works (P) Ltd., (1997) 6 SCC 450] , observing: (SCC p. 463, para 32)
32. When a position, in law, is well settled as a result of judicial pronouncement of this Court, it would amount to judicial impropriety to say the least, for the subordinate courts including the High Courts to ignore the settled decisions and then to pass a judicial order which is clearly contrary to the settled legal position. Such judicial adventurism cannot be permitted and we strongly deprecate the tendency of the subordinate courts in not applying the settled principles and in passing whimsical orders which necessarily has the effect of granting wrongful and unwarranted relief to one of the parties. It is time that this tendency stops.'' 7/13 https://www.mhc.tn.gov.in/judis W.P(MD)No.15101 of 2022
(iv) In Agarwal Tracom (P) Ltd. v. Punjab National Bank (2018) 1 SCC 626, the Apex Court has held as follows:-
"33. In the light of the foregoing discussion, we are of the considered opinion that the writ court as also the appellate court were justified in dismissing the appellant's writ petition on the ground of availability of alternative statutory remedy of filing an application under Section 17(1) of the SARFAESI Act before the Tribunal concerned to challenge the action of PNB in forfeiting the appellant's deposit under Rule 9(5). We find no ground to interfere with the impugned judgment."

(v) In C. Bright v. Distt. Collector (2021) 2 SCC 392, the Hon'ble Supreme Court has held as follows:-

"22. Even though, this Court in United Bank of India v. Satyawati Tondon [United Bank of India v. Satyawati Tondon, (2010) 8 SCC 110 (2010) 3 SCC (Civ) 260] held that in cases relating to recovery of the dues of banks, financial institutions and secured creditors, stay granted by the High Court would have serious adverse impact on the financial health of such bodies/institutions, which will 8/13 https://www.mhc.tn.gov.in/judis W.P(MD)No.15101 of 2022 ultimately prove detrimental to the economy of the nation. Therefore, the High Court should be extremely careful and circumspect in exercising its discretion to grant stay in such matters. Hindon Forge (P) Ltd. [Hindon Forge (P) Ltd. v. State of U.P., (2019) 2 SCC 198 : (2019) 1 SCC (Civ) 551] has held that the remedy of an aggrieved person by a secured creditor under the Act is by way of an application before the Debts Recovery Tribunal, however, borrowers and other aggrieved persons are invoking the jurisdiction of the High Court under Articles 226 or 227 of the Constitution of India without availing the alternative statutory remedy. The Hon'ble High Courts are well aware of the limitations in exercising their jurisdiction when effective alternative remedies are available, but a word of caution would be still necessary for the High Courts that interim orders should generally not be passed without hearing the secured creditor as interim orders defeat the very purpose of expeditious recovery of public money."

(vi) In S.Ganesamoorthi Vs. The Branch Manager & Ors., W.P.(MD).No.22536 of 2021, dated 20.12.2021, the Hon'ble First Bench of this Court has held that though Presiding officer is not 9/13 https://www.mhc.tn.gov.in/judis W.P(MD)No.15101 of 2022 available in DRT, Madurai, incharge is given to Coimbatore and therefore, liberty is given to writ petitioner to move DRT, Coimbatore.

(vii) As regards the non-maintainability of the writ petition against Private financial institutions like asserts re-construction companies in respect of their action under SARFAESI Act, it is relevant to consider the decision of the Hon'ble Supreme Court in Phoenix ARC (P) Ltd. v. Vishwa Bharati Vidya Mandir, (2022) 5 SCC 345 : 2022 SCC OnLine SC 44, wherein, it has been held as follows:-

''18. Even otherwise, it is required to be noted that a writ petition against the private financial institution — ARC — the appellant herein under Article 226 of the Constitution of India against the proposed action/actions under Section 13(4) of the SARFAESI Act can be said to be not maintainable. In the present case, the ARC proposed to take action/actions under the SARFAESI Act to recover the borrowed amount as a secured creditor. The ARC as such cannot be said to be performing public functions which are normally expected to be performed by the State authorities. During the course of a commercial transaction and under the contract, the bank/ARC lent the money to 10/13 https://www.mhc.tn.gov.in/judis W.P(MD)No.15101 of 2022 borrowers herein and therefore the said activity of the bank/ARC cannot be said to be as performing a public function which is normally expected to be performed by the State authorities. If proceedings are initiated under the SARFAESI Act and/or any proposed action is to be taken and the borrower is aggrieved by any of the actions of the private bank/bank/ARC, borrower has to avail the remedy under SARFAESI Act and no writ petition would lie and/or is maintainable and/or entertainable. Therefore, decisions of this Court in Praga Tools Corpn. [Praga Tools Corpn. v. C.A. Manual, (1969) 1 SCC 585] and Ramesh Ahiuwalia [Ramesh Ahluwalia v. State of Punjab, (2012; 12 SCC 331 : (2013) 3 SCC (L&S) 456: 4 SCEC 715] relied upon by the learned counsel appearing on behalf of the borrowers are not of any assistance to the borrowers."

4. Therefore, we are not inclined to entertain this writ petition. However, considering the fact that the petitioner has complied with the conditional interim order passed by this Court on 13.07.2022, the Writ Petition is disposed of with liberty to the petitioner to approach the Debts Recovery Tribunal, for getting further orders, within a period of four weeks from the date of receipt of a 11/13 https://www.mhc.tn.gov.in/judis W.P(MD)No.15101 of 2022 copy of this order. Till such time, the interim order dated 13.07.2022 granted by this Court shall be in force. No costs. Consequently, connected miscellaneous petitions are closed.

                 NCC      : Yes / No                   [D.K.K.,J.] & [L.V.G.,J.]
                 Index : Yes / No                              16.02.2023
                 Internet : Yes




                 12/13

https://www.mhc.tn.gov.in/judis
                                            W.P(MD)No.15101 of 2022


                                      D.KRISHNAKUMAR, J.
                                                    and
                                     L.VICTORIA GOWRI, J.
                                                           bala




                                          ORDER MADE IN
                                  W.P(MD)No.15101 of 2022
                                       DATED : 16.02.2023




                 13/13

https://www.mhc.tn.gov.in/judis