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 2, Cited by 2]

Allahabad High Court

Ajay Kumar Jaiswal vs State Bank Of India And Others on 30 May, 2011

Author: Ashok Srivastava

Bench: Ashok Srivastava





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 36
 

 
Case :- WRIT - C No. - 32154 of 2011
 

 
Petitioner :- Ajay Kumar Jaiswal
 
Respondent :- State Bank Of India And Others
 
Petitioner Counsel :- Siddharth Nandan,T.P. Singh
 
Respondent Counsel :- A.C. Tiwari
 

 
Hon'ble Satya Poot Mehrotra,J.
 

Hon'ble Ashok Srivastava,J.

    As per the averments made in the Writ Petition, M/s Bhola Nath Gupta and Sons a Partnership Firm of which the petitioner is one of  the partners, took Cash Credit Facility from the respondent no.2-State Bank of India.

   The property in question was given as security for the said facility. 

  The said Partnership Firm committed default in respect of the said facility. Consequently, proceedings under the Securitisation and Reconstruction of Financial Assets and Enforcement of Security Interest Act, 2002 (in short " the Securitisation Act") have been initiated against the said Partnership Firm.

    An Auction Notice dated 18.4.2011 (Annexure 1 to the Writ Petition) was issued by the respondent-Bank for auction of the secured asset.

    The auction was to take place on 24.5.2011.

    We have heard Shri T.P. Singh , learned Senior Counsel assisted by Shri Siddharth Nandan, learned counsel for the petitioner and Shri A.C. Tiwari, learned counsel for the contesting respondent nos. 1 and 2-State Bank of India, and have perused the averments made in the Writ Petition.

   Shri  T.P. Singh, learned Senior Counsel assisted by Shri Siddharth Nandan, learned counsel for the petitioner states that no auction could take place on 24.5.2011.

    Shri A.C. Tiwari, learned counsel for the respondent-Bank also states that auction could not take place on 24.5.2011.

    In United Bank of India Vs. Satyavati Tandon & others reported in 2010 (8) SCC 110, their Lordships of the Supreme Court have laid down that in view of the alternative remedy available under the Securitization Act, the High Court in exercise of Writ Jurisdiction under Article 226 of the Constitution of India should normally not interfere in respect of the proceedings being taken under the said Act. 

     Shri  T.P. Singh, learned Senior Counsel appearing for the petitioner, however, states that  the petitioner does not want to question the merits of the proceedings being taken under the Securitization Act and wants to pay the entire outstanding dues with interest  and expenses on pro-rata basis in case reasonable time is given to  him for making the deposit in instalments.

    The learned counsel appearing for the contesting respondent-Bank has no objection to the above prayer made on behalf of the petitioner in case the petitioner deposits the amount of Rs. 8 lacs within a month from today and further deposits the balance amount in three equal quarterly instalments.

    In view of the above, we dispose of the Writ Petition with the consent of the learned counsel for the parties, without going  into the merits of the controversy involved in the Writ Petition, by giving the following directions:

    1.     The petitioner will clear off the entire outstanding dues along-with interest, penal interest and expenses on pro-rata basis.
    2.     The entire outstanding dues shall be paid in four instalments. The first instalment of Rs. 8 lacs shall be paid within a month from today, and thereafter, the  remaining amount will be paid in three equal quarterly instalments.
    3.     Initially the recovery proceedings are stayed for a month. On depositing the first instalment, the impugned proceeding shall remain stayed up to the date of next instalment and the process shall continue until the last instalment has been paid.
    4.     If the petitioner deposits the entire amount as undertaken by the petitioner in the manner indicated above, the proceedings shall stand withdrawn.
    5.     If the petitioner fails to deposit the amount of any one instalment within the stipulated period, the Bank shall be at liberty to proceed in accordance with law.
    6.     The cost and recovery charges, if any, shall be paid along-with the last instalment.

          It is made clear that this order has been passed on the statements made by the learned counsel for the petitioner as well as the learned counsel for the Bank, and we have not adjudicated the claim on merits.

          The Writ Petition is disposed of with the aforesaid directions and observations.

Order Date :- 30.5.2011 Ajeet