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]

Kerala High Court

Thampi,S/O Gopalan vs The Authorized Officer, The Thiruvalla ... on 3 July, 2025

Author: Anil K. Narendran

Bench: Anil K. Narendran

W.A. No.1581 of 2025        1                       2025:KER:48634

                IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

             THE HONOURABLE MR. JUSTICE ANIL K. NARENDRAN

                                   &

             THE HONOURABLE MR. JUSTICE MURALEE KRISHNA S.

      THURSDAY, THE 3RD DAY OF JULY 2025 / 12TH ASHADHA, 1947

                          WA NO. 1581 OF 2025

        AGAINST THE JUDGMENT DATED 20.06.2025 IN WP(C) NO.21703 OF

2025 OF HIGH COURT OF KERALA


APPELLANT/PETITIONER IN WRIT PETITION:

             THAMPI,S/O GOPALAN,
             AGED 63 YEARS
             IKKARA PARAMBIL HOUSE, KATTODU,
             MANJADI P.O., THIRUVALLA, PATHANAMTHITTA DISTRICT,
             PIN - 689105
             BY ADVS.
             SRI.K.V.ANIL KUMAR
             SMT.RADHIKA S.ANIL
             SHRI.NITHISH R. PILLAI
             SHRI.NIJAZ JALEEL

RESPONDENTS/RESPONDENTS IN WRIT PETITION:
     1     THE AUTHORIZED OFFICER, THE THIRUVALLA URBAN CO-
           OPERATIVE BANK LTD. 471,
           THIRUVALLA, THIRUVALLA P.O.,
           PATHANAMTHITTA DISTRICT, PIN - 689101
     2     THE THIRUVALLA URBAN CO-OPERATIVE BANK LTD. 471,
           THIRUVALLA, THIRUVALLA P.O., PATHANAMTHITTA DISTRICT,
           REPRESENTED BY ITS MANAGER, PIN - 689101
     3     THE MANAGER,
           THE THIRUVALLA URBAN CO-OPERATIVE BANK LTD. 471,
           THIRUVALLA, THIRUVALLA P.O.,
           PATHANAMTHITTA DISTRICT, PIN - 689101


       THIS WRIT APPEAL HAVING COME UP FOR ADMISSION ON 03.07.2025,
THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 W.A. No.1581 of 2025       2                      2025:KER:48634

                               JUDGMENT

Anil K. Narendran, J.

The appellant has filed W.P.(C)No.21703 of 2025, invoking the writ jurisdiction of this Court under Article 226 of the Constitution of India, seeking a writ of mandamus commanding the respondents, namely, Thiruvalla Urban Co-operative Bank Ltd. and its officials, not to initiate any further recovery proceedings under the Securitisation and Reconstruction of Financial Assets and Enforcement of Security Interest Act, 2002 (SARFAESI), including sale of the secured assets having an extent of 3.64 and 3.71 Ares in Re.Sy.Nos.705/10-2 & 705/8 of Kuttapuzha Village, in connection with the loan availed by the appellant and to permit him to repay the due amount in installments. The petitioner has also sought for writ of mandamus commanding the respondents to furnish the statement of account showing the exact amount repayable by the petitioner towards the loan amount.

2. The document marked as Ext.P1 is a copy of the loan repayment book in respect of the loan transaction in question. Ext.P2 is a discharge card dated 29.04.2024 from the Medical College Hospital, Kottayam, regarding the treatment undergone by the petitioner. The pleadings in the writ petition would show W.A. No.1581 of 2025 3 2025:KER:48634 that the Bank initiated proceedings before the Chief Judicial Magistrate Court, Pathanamthitta, invoking the provisions under Section 14 of the SARFAESI Act, as M.C.No.73 of 2024, in which the said court passed an order appointing Advocate Commissioner to take physical possession of the secured assets and accordingly in the month of May 2024, the Advocate Commissioner sent a notice to the petitioner under Section 14(1) of the said Act.

3. The document marked as Ext.P3 is a copy of the judgment of this Court dated 19.08.2024 in W.P.(C)No.22761 of 2024 filed by the appellant-petitioner seeking interference with the proceedings initiated by the Bank under the provisions of the SARFAESI Act and permitting him to repay the overdue amount in installments. In that writ petition, the learned Single Judge passed an interim order dated 26.02.2024, whereby the petitioner was required to deposit Rs.1,00,000/-. Though the time limit for complying with that order was extended twice, the petitioner did not pay the said amount. Therefore W.P.(C) No.22761 of 2024 was dismissed by Ext.P3 judgment dated 19.08.2024. After the dismissal of the said writ petition, on 03.10.2024, the appellant remitted a sum of Rs.75,000/-

W.A. No.1581 of 2025 4 2025:KER:48634 towards the liability in the loan transaction in question, as evident from Ext.P4 Challan. Thereafter, he has chosen to file W.P.(C)No.21703 of 2025 before this Court seeking the aforesaid reliefs.

4. On 20.06.2025, when W.P.(C)No.21703 of 2025 came up for consideration, the learned Single Judge dismissed the same, without prejudice to the right of the petitioner to file an application for extension of time for complying with the directions contained in Ext.P3 judgment dated 19.08.2024 in W.P.(C)No.22761 of 2024, if so advised, or to invoke the remedy provided under Section 17 of the SARFAESI Act. Paragraphs 2 to 6 of the judgment dated 20.06.2025 read thus;

"2. Earlier, the petitioner had approached this court by filing WP(C) No.22761 of 2024 in Ext.P3 judgment, wherein the petitioner had approached this Court seeking instalment facility to clear the overdue amount and to regularise the loan account.
3. The writ petition No.22761 of 2024 was disposed of on 19th August 2024 as follows;
"2.This court granted indulgence to the petitioner vide the interim order dated 26.02.2024, directed the petitioner to discharge Rs.1,00,000/-. The petitioner did not comply with said interim order and the time for complying the said interim order was extended till 08.08.2024 vide the interim order dated 25.07.2024. Again the time was W.A. No.1581 of 2025 5 2025:KER:48634 further extended till 19.08.2024 vide the interim order dated 08.08.2024.
As the petitioner has not complied with the said interim order, the present writ petition is dismissed, leaving it open for the petitioner to take recourse to any other remedy, as may be available to him, under the law."

4. As held by the Hon'ble Supreme Court in Celir LLP v. Sumati Prasad Bafna and Ors. (MANU/SC/1343/2024), which relied on the decisions in State of U.P. v. Nawab Hussain [(1977) 2 SCC 806], Devilal Modi v. Sales Tax Officer, Ratlam and Ors [AIR 1965 SC 1150], and the English decision in Greenhalgh v. Mallard [(1947) All ER 255 at p.257], to hold that where the same set of facts give rise to multiple causes of action, a litigant cannot be permitted to agitate one cause in one proceeding and reserve the other for future litigation. Such fragmentation aggravates the burden of litigation and is impermissible in law. The Court reiterated that all claims and grounds of defence or attack which could and ought to have been raised in earlier proceedings are barred from being re- agitated subsequently. This rule stems from the Henderson Principle, which, as a corollary of constructive res judicata embodied in Explanation VII to Section 11 CPC, mandates that a party must bring forward the entirety of its case in one proceeding and not in a piecemeal or selective manner. Courts must examine whether a matter could and should have been raised earlier, taking into account the scope of the earlier proceedings and their nexus to the controversy at hand.

5. If the subject matter or seminal issues in a later proceeding are substantially similar or connected to those already adjudicated, the subsequent proceeding amounts to W.A. No.1581 of 2025 6 2025:KER:48634 relitigation. Once a cause of action has been judicially determined, all issues fundamental to that cause are deemed to have been conclusively decided, and attempts to revisit any part of it -- even through formal distinctions in forums or pleadings -- fall foul of the principle. Moreover, any plea or issue that was raised earlier and then abandoned is deemed waived and cannot be resurrected. The overarching object is to protect the finality of adjudications, discourage strategic or delayed litigation, and uphold judicial propriety and fairness by ensuring that parties do not approbate and reprobate or exploit procedural plurality to unsettle concluded controversies.

6. Given the above, this writ petition cannot be entertained and the same is dismissed, without prejudice to the right of the petitioner to file an application for extention of time for complying with the directions in the earlier judgment, if so advised, or to invoke the remedy provided under Section 17 of the SARFAESI Act. Subject to the above, the writ petition is dismissed."

5. Feeling aggrieved, the appellant-petitioner is before this Court in this writ appeal invoking the provisions under Section 5(i) of the Kerala High Court Act, 1958.

6. Heard the learned counsel for the appellant-petitioner and the learned Standing Counsel for Thiruvalla Urban Co- operative Bank Ltd. for the respondents.

7. The learned counsel for the appellant-petitioner would contend that the learned Single Judge committed a grave error in W.A. No.1581 of 2025 7 2025:KER:48634 dismissing the writ petition by the impugned judgment dated 20.06.2025, for the reasons stated therein. After the dismissal of W.P.(C)No.22761 of 2024 by Ext.P3 judgment, the appellant paid a further sum of Rs.75,000/- towards the dues in the loan account in question, as evident from Ext.P4 challan. Therefore, the dismissal of the earlier writ petition by Ext.P3 judgment will not stand in the way of the appellant again invoking the writ jurisdiction of this Court under Article 226 of the Constitution of India, seeking interference in the proceedings initiated by the respondent Bank under the provisions of the SARFAESI Act.

8. On the other hand, the learned Standing Counsel for the respondents would submit that the learned Single Judge rightly declined interference in the securitisation proceedings initiated by the Bank, after taking note of the law laid down by the Apex Court in Celir LLP v. Sumati Prasad Bafna and Ors. [2024 SCC OnLine SC 3727], which relied on the decisions in State of U.P. v. Nawab Hussain [(1977) 2 SCC 806], Devilal Modi v. Sales Tax Officer, Ratlam and Ors [AIR 1965 SC 1150], and also the English decision in Greenhalgh v. Mallard [(1947) All ER 255 at p.257]

9. Having considered the pleadings and materials on record and also the submissions made at the Bar, we notice that W.A. No.1581 of 2025 8 2025:KER:48634 the issue raised in this writ appeal is no more res integra in view of the law laid down by the Apex Court in South Indian Bank Ltd. v. Naveen Mathew Philip [2023 SCC online (SC) 435]

10. In Naveen Mathew Philip [2023 SCC online (SC) 435], in the context of the challenge made against the notices issued under Section 13(4) of the SARFAESI Act, the Apex Court reiterated the settled position of law on the interference of the High Court invoking Article 226 of the Constitution of India in commercial matters, where an effective and efficacious alternative forum has been constituted through a statute. In the said decision, the Apex Court took judicial notice of the fact that certain High Courts continue to interfere in such matters, leading to a regular supply of cases before the Apex Court. The Apex Court reiterated that a writ of certiorari is to be issued over a decision when the court finds that the process does not conform to the law or the statute. In other words, courts are not expected to substitute themselves with the decision-making authority while finding fault with the process along with the reasons assigned. Such a writ is not expected to be issued to remedy all violations. When a Tribunal is constituted, it is expected to go into the issues of fact and law, including a statutory violation. A question as to whether such a violation would be over a mandatory prescription as against a W.A. No.1581 of 2025 9 2025:KER:48634 discretionary one is primarily within the domain of the Tribunal. The issues governing waiver, acquiescence and estoppel are also primarily within the domain of the Tribunal. The object and reasons behind the SARFAESI Act are very clear as observed in Mardia Chemicals Ltd. v. Union of India [(2004) 4 SCC 311]. While it facilitates a faster and smoother mode of recovery sans any interference from the court, it does provide a fair mechanism in the form of the Tribunal being manned by a legally trained mind. The Tribunal is clothed with a wide range of powers to set aside an illegal order, and thereafter, grant consequential reliefs, including repossession and payment of compensation and costs. Section 17(1) of the SARFAESI Act gives an expansive meaning to the expression 'any person', who could approach the Tribunal.

11. In Naveen Mathew Philip [2023 SCC OnLine (SC) 435] the Apex Court noticed that, in matters under the SARFAESI Act, approaching the High Court for the consideration of an offer by the borrower is also frowned upon by the Apex Court. A writ of mandamus is a prerogative writ. The court cannot exercise the said power in the absence of any legal right. More circumspection is required in a financial transaction, particularly when one of the parties would not come within the purview of Article 12 of W.A. No.1581 of 2025 10 2025:KER:48634 the Constitution of India. When a statute prescribes a particular mode, an attempt to circumvent that mode shall not be encouraged by a writ court. A litigant cannot avoid the non- compliance of approaching the Tribunal, which requires the prescription of fees, and use the constitutional remedy as an alternative. In paragraph 17 of the decision, the Apex Court reiterated the position of law regarding the interference of the High Courts in matters pertaining to the SARFAESI Act by quoting its earlier decisions in Federal Bank Ltd. v. Sagar Thomas [(2003) 10 SCC 733], United Bank of India v. Satyawati Tondon [(2010) 8 SCC 110], State Bank of Travancore v. Mathew K.C. [(2018) 3 SCC 85], Phoenix ARC (P) Ltd. v. Vishwa Bharati Vidya Mandir [(2022) 5 SCC 345] and Varimadugu Obi Reddy v. B. Sreenivasulu [(2023) 2 SCC 168] wherein the said practice has been deprecated while requesting the High Courts not to entertain such cases. In paragraph 18 of the said decision, the Apex Court observed that the powers conferred under Article 226 of the Constitution of India are rather wide, but are required to be exercised only in extraordinary circumstances in matters pertaining to proceedings and adjudicatory scheme qua a statute, more so in commercial W.A. No.1581 of 2025 11 2025:KER:48634 matters involving a lender and a borrower, when the legislature has provided for a specific mechanism for appropriate redressal.

12. Viewed in the light of the law laid down in the decisions referred to above, conclusion is irresistible that the petitioner cannot invoke the writ jurisdiction of this Court under Article 226 of the Constitution of India, seeking interference with the proceedings initiated by the appellant Bank under the provisions of the SARFAESI Act, on the grounds raised in W.P.(C)No.21703 of 2025. Therefore, we find no reason to interfere with the judgment dated 20.06.2025 of the learned Single Judge, whereby the writ petition stands dismissed for the reasons stated therein.

In the result, this writ appeal fails and the same is, accordingly, dismissed.

Sd/-

ANIL K. NARENDRAN, JUDGE Sd/-

MURALEE KRISHNA S., JUDGE SMF