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 0, Cited by 0]

Telangana High Court

M/S Jai Bharath Enterprises vs State Bank Of India on 30 March, 2026

                                  1




         HIGH COURT FOR THE STATE OF TELANGANA
                          AT HYDERABAD


      THE HON'BLE JUSTICE MOUSHUMI BHATTACHARYA
                          AND
        THE HON'BLE JUSTICE GADI PRAVEEN KUMAR

                 WRIT PETITION No.9287 OF 2026


                         DATE: 30.03.2026

Between:
M/s.Jai Bharath Enterprises
                                                           ...Petitioner

                                  And

State Bank of India and Another

                                                        ...Respondents

Mr.T.V.Kalyan Singh, learned counsel representing Ms.Priyanka Chowdary,
learned counsel appearing for the petitioner.


ORDER:

(Per Hon'ble Justice Moushumi Bhattacharya)

1. The writ petition assails from a docket order dated 11.11.2025 in I.A.No.2903 of 2025 in S.A.No.486 of 2025 passed by the Debts Recovery Tribunal-I (DRT-I) at Hyderabad directing interim stay of all further proceedings including dispossession in respect of schedule property 2 pursuant to Crl.M.P.No.179 of 2025 subject to the petitioner depositing a sum of Rs.80 lakhs in two equal installments i.e., Rs.40 lakhs each.

2. The first installment of Rs.40 lakhs was to be paid on or before 25.11.2025 and the balance sum of Rs.40 lakhs to be paid on or before 09.12.2025.

3. Admittedly, the petitioner failed to make payment of either of the two installments and instead filed the present writ petition on 16.03.2026.

4. Learned counsel appearing for the petitioner submits that the DRT-I failed to consider a notification issued by the Central Government in passing the impugned docket order.

5. We cannot accept the stance taken on behalf of the petitioner, since the bona fides of the petitioner can only be established after the petitioner complies with the impugned order passed by the DRT-I on 11.11.2025. In any event, we are also of the view that the writ petition would not lie from the impugned docket order since the petitioner has not been able to place any of the exceptions for which the High Court 3 should interfere, where the petitioner continue to have efficacious alternative remedy available to the petitioner.

6. W.P.No.9287 of 2026, along with all other connected applications, is accordingly dismissed. There shall be no order as to costs.

_________________________________ MOUSHUMI BHATTACHARYA, J ____________________________ GADI PRAVEEN KUMAR, J Date:30.03.2026 EDS 4 THE HON'BLE JUSTICE MOUSHUMI BHATTACHARYA AND THE HON'BLE JUSTICE GADI PRAVEEN KUMAR WRIT PETITION No.9287 OF 2026 DATE: 30.03.2026 EDS