Madhya Pradesh High Court
M/S Shiv Industries Through Shankar ... vs Punjab National Bank on 4 May, 2018
Author: S.K. Awasthi
Bench: S.K. Awasthi
1
WP No. 9351/2018 M/s. Shiv Industries Vs. Punjab National Bank & Ors.
High Court of Madhya Pradesh: Bench at Indore
Division Bench: Hon'ble Shri Justice P.K. Jaiswal &
Hon'ble Shri Justice S.K. Awasthi, JJ
WP No. 9351/2018
M/s. Shiv Industries
vs.
Punjab National Bank & Ors.
-------------------------------------------------------------------
Shri Anand Singh Bahrawat, learned counsel
for the petitioner.
ORDER
(Passed on 04/05/2018) Per Justice S.K. Awasthi:-
By this petition under Article 226 of the Constitution of India the petitioner is praying for execution of the impugned recover process by respondent No.2 under Section 138 of the Negotiable Instruments Act and all consequential acion under secruritization and reconstruction of financial assets and enforcement of Security Interest Act, 2002.
2. The sole contention of the learned counsel for the petitioner is that the petitioner has availed the credit facilities of cash credit and term loan of Rs.2.60 crores to run his industry and mortgaged the property in the respondent No.2- Bank. He is paying the installment in time, however, due to some unavoidable circumstances, some installment were not paid in prescribed time frame, therefore, the respondents-Bank has issued notice to deposit the overdue amount and mentioned that if the overdue amount has not deposited early, then the 2 WP No. 9351/2018 M/s. Shiv Industries Vs. Punjab National Bank & Ors.
account will be classified as NPA. Then the petitioner has submitted that he is not in a condition to regularize loan account and requested not to utilized the cheque as they were given as security and requested to take possession of land, building, plant and machinery with immediate effect and after the sale adjust the outstanding amount. He mentioned the value of property as Rs. 3.75 crores, however, without considering his representation, the respondent-Bank has classified the loan account as NPA on 31/12/2017 and issued notice under Section 13(2) of Sarfaesi Act. On 26/03/2018, the petitioner has handover the possession of the mortgaged property, raw material, plant and machinery to the respondent Bank. The respondent No.2-Bank has appointed Effective Recoveries Pvt. Ltd. as recovery agent with malafide intention to delay the recovery process and to charge interest and unnecessary expenses against the petitioner. The respondents are threatening to petitioner that they will auctioned the property below the valuation report and they will initiate the action against him by filing complaint under Section 138 of the Negotiable Instrtuments Act without considering the fact that the cheques were given as security of loan and not for repayment of loan. The respondents are not following the guidelines framed by Reserve Bank of India and trying to publish the auction notice of the mortgaged property without ascertaining the actual market value of the sale.
3. The dispute arisen between the parties pertaining to the 3 WP No. 9351/2018 M/s. Shiv Industries Vs. Punjab National Bank & Ors.
recovery of loan amount contemplated under Sarfaesi Act, 2002. In view of the law laiddown by the Division Bench of this Court in the case of INDIA SEM ASSET RECONSTRUCTION CO. LTD Versus STATE OF M.P. & OTHERSINDIA SEM ASSET RECONSTRUCTION CO. LTD Versus STATE OF M.P. & OTHERS , in WA No. 489/2016 decided on 21/12/2017, the action taken by the petitioner can be subjected to appeal before the Debt Recovery Tribunal.
4. Consdering the aforesaid, we find that the petitioner has an effective alternative remedy to approach the Debt Recovery Tribunal under Section 17 of the SARFAESI Act to challenge the proceedings adopted by the respondents-Bank for the recovery of loan amount, the writ petition filed by the petitioner has no merit and is accordingly, dismissed with a liberty to the petitioner to avail the remedy of appeal under Section 17 of the SARFAESI Act, in accordance with law.
Certified copy as per rules.
(P.K. Jaiswal) (S.K. Awasthi)
Judge Judge
skt
Digitally signed by Santosh Kumar
Tiwari
Date: 2018.05.04 19:12:15 +05'30'