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 5, Cited by 0]

Kerala High Court

Axis Bank Limited vs The Sub Registrar on 11 April, 2024

               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
                 THE HONOURABLE MR.JUSTICE VIJU ABRAHAM
    THURSDAY, THE 11TH DAY OF APRIL 2024 / 22ND CHAITHRA, 1946
                        WP(C) NO. 13902 OF 2024
PETITIONER:

          AXIS BANK LIMITED
          A COMPANY INCORPORATED UNDER THE COMPANIES ACT-1956,
          HAVING ITS REGISTERED OFFICE AT "TRISHUL", 3RD FLOOR,
          OPPOSITE SAMARTHESHWAR TEMPLE, ELLIS BRIDGE, AHMEDABAD
          - 380 006 AND HAVING ITS BRANCH OFFICE AT AGRI BUSINESS
          CENTRE, AXIS BANK LTD, 1ST FLOOR, PUKALAKKAT CITY
          CENTRE, PALARIVATTOM, COCHIN-682025 IS REPRESENTED BY
          RAHUL MATHEW, AUTHORISED OFFICER & MANAGER, 5TH FLOOR,
          RAC, CHICAGO PLAZA, RAJAJI ROAD, KOCHI, KERALA, PIN -
          682035

          BY ADVS.
          P.PAULOCHAN ANTONY
          SREEJITH K.


RESPONDENTS:

    1     THE SUB REGISTRAR,
          CHERPU SUB REGISTRAR OFFICE CHERPU, THRISSUR, KERALA,
          PIN - 680561

    2     THE VILLAGE OFFICER
          PALISSERY VILLAGE OFFICE PALAKKAL, THRISSUR, PIN -
          680027

    3     MANAGER, GURUVIJAYA KURIES
          GURUVIJAYA TOWER, PALIYAM ROAD, PATTURAIKKAL, THRISSUR,
          PIN - 680022

    4     MR SUDHEESH. KUMAR.K.K
          KAROTH HOUSE KANNAMKULANGARA KOORKANCHERRY THRISSUR,
          PIN - 680007


OTHER PRESENT:

          GP - DEEPA V


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
11.04.2024, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 W.P.(C).No.13902 of 2024              2

                     VIJU ABRAHAM,J
                  -------------------
               W.P.(C).No.13902 of 2024
           ----------------------------------
         Dated this the 11th day of April, 2024

                             JUDGMENT

The above writ petition is filed seeking the following reliefs:

A. To declare that the attachment made after the Exhibit P1 mortgage is having no existence after the issuance of the Exhibit-P4 sale Notification as per Section 13(8) of SARFAESI Act (after amendment);
B. To direct respondent No.1 to efface the attachment made/effected after mortgage and to register Exhibit P-5 sale certificate.
C. To direct Respondents No.1 and

2 to effeace the encumbrances created after mortgage.

D. To pass any other order as this deems fit & E. Dispense with the production of translation of Vernacular documents.

2. It is averred that the petitioner, a banking company, extended loan to one Anitha V.P. and her Son, Nithish K.P on the strength of the mortgage of the property created on 24.07.2021 as evident from Ext P1. There was default in repayment of the loan amount and SARFAESI proceedings were initiated and Ext P5 sale certificate was issued in favour of the 4th respondent. When Ext P3 W.P.(C).No.13902 of 2024 3 encumbrance certificate was taken, there was an entry regarding an attachment at the instance of Respondent No.3 in E.P. No. 2529 of 2020 in O.S. No. 901 of 2011 and the date of attachment was on 15.09.2021.

3. Ext.P3 would show that the said attachment has been obtained by the 3rd respondent subsequent to the creation of the equitable mortgage by the borrower in favour of the petitioner. Petitioner contends that the attachment at the instance of the 3rd respondent which is subsequent to the mortgage cannot affect the right of the petitioner to sell the property under the provisions of the SARFAESI Act.

4. Though notice by special messenger was issued to respondents 3 and 4, there is no appearance for them in this proceedings.

5. Heard the learned counsel for the petitioner and the learned Government Pleader.

6. The learned counsel for the petitioner relied on the decision of this Court in Madhan S. v. Sub Registrar, Kollam and Others [2014 (1) KHC W.P.(C).No.13902 of 2024 4 249] and the decision of a Division Bench of this Court in Secretary, Keechery Service Cooperative Bank Ltd. v. Sajitha Nizar alias Sajitha P.M. and Others, [2020 (5) KHC 231] and contends that the attachment effected subsequent to the creation of equitable mortgage will not affect the right of the Bank to sell the mortgaged property and the attachment has to be effaced from the encumbrance register.

7. In Madhan's case (supra), this Court held in paragraph 9 as follows:-

"9. The preponderance of judicial opinion leads to the irresistible conclusion that the sale of the mortgaged property in favour of the petitioner under Ext. P5 sale certificate under the Act is free of all encumbrances. The attachments effected subsequent to the mortgage created in favour of the bank do not affect the title and ownership of the petitioner over the subject property. Such attachments have no impact on the sale conducted under the Act and the same ceases to have any effect or fall to the ground the moment the sale is confirmed in favour of the petitioner. The declaration so sought by the petitioner is therefore granted and I further direct the Sub-Registrar and the Village Officer to efface the attachments effected subsequent to the mortgage from the relevant records. Otherwise those attachments would remain as a permanent taboo prejudicially affecting the marketability and title to the property even though they ceased to have any legal efficacy. The needful in relation to the property bought by the petitioner shall be done within a period of two months from the date of receipt of a copy of this judgment."

8. A Division Bench of this Court in Ali Asharaf M.M. and Another v. Sub Registrar, Thrissur (Judgment dated 24.7.2015 in W.A. No.612/2015) has affirmed the law laid down in W.P.(C).No.13902 of 2024 5 Madhan's case. In Keechery Service Co-operative Bank case (cited supra), another Division Bench of this Court also affirmed the law laid down in Madhan's case (supra) and held in paragraph 7 as under:-

"7.In the light of the aforesaid declaration of law by this Court the order of dismissal of the petition filed for lifting the attachment ordered under Ext R7 (a) viz., Ext R7 (b) by the Federal Bnk would pale into insignificance. We do not find any reason to disagree with the declaration of law in Madhan's case (supra) which was virtually affirmed by the Division Bench in Ali Asharaf's case (supra). In the said circumstances and taking note of the fact that the orders of attachment of the property in question were after the creation of equitable mortgage of the same with Federal Bank we do not find any reason to interfere with the impugned judgment passed by the learned Single Judge following the dictum in Madhan's case (supra), carrying the directions to effect mutation of the property as also to efface all encumbrance over the property effected after 27/06/2014, the date on which the property in question was mortgaged with Federal Bank".

9. Thus it is trite law that attachment effected subsequent to the creation of equitable mortgage does not have any effect on the sale conducted by the Bank under the SARFAESI Act and has to be effaced from the encumbrance register. It is evident from the documents produced in the writ petition that the attachment obtained by the 3rd respondent is subsequent to the creation of equitable mortgage by the borrowers in favour of the petitioner.

10. This Court in Phoenix ARC Pvt. Ltd. v. Sub Registrar, Feroke [2023 KHC Online 9452] while W.P.(C).No.13902 of 2024 6 considering an identical issue referring to Section 89(5) of the Registration Act, 1908 has held that since the attachment subsequent to the creation of equitable mortgage has lost its efficacy and has to be obliterated from the records, the same can be done by the Sub Registrar by filing the certified copy of the order/judgment of this Court in Book No.1 maintained by the Sub Registrar.

11. Accordingly, there will be a direction to the 1st respondent to efface the attachment obtained by the 3rd respondent noted in Ext.P3 encumbrance certificate and to register the sale certificate in favour of the 4th respondent without any delay.

The writ petition is disposed of.

sd/-

VIJU ABRAHAM, JUDGE pm W.P.(C).No.13902 of 2024 7 APPENDIX OF WP(C) 13902/2024 PETITIONER'S EXHIBITS Exhibit P1 TRUE COPY OF MEMORANDUM OF ENTRY DATED 24-07-2019 Exhibit P2 THE COMPUTER COPY OF THE ORDER DATED 01-06-2023 IN CRL M.P. 2576/2022 Exhibit P3 TRUE COPY OF THE ENCUMBRANCE CERTIFICATE DATED 22-03-2023 Exhibit P4 TRUE COPY OF PAPER PUBLICATION OF SALE NOTICE DATED 09-06-2023 PUBLISHED IN "THE HINDU Exhibit P5 TRUE COPY OF THE SALE CERTIFICATE DATED 16-02-2024