Himachal Pradesh High Court
Canara Bank vs State Of Himachal Pradesh & Ors on 21 August, 2023
Author: Tarlok Singh Chauhan
Bench: Tarlok Singh Chauhan
IN THE HIGH COURT OF HIMACHAL PRADESH AT SHIMLA
CWP No. 5194 of 2023
Decided on: 21.08.2023
Canara Bank
.
........Petitioner
Versus
State of Himachal Pradesh & Ors.
.......Respondents
Coram
HON'BLE MR. JUSTICE TARLOK SINGH CHAUHAN, JUDGE
HON'BLE MR. JUSTICE RANJAN SHARMA, JUDGE
WHETHER APPROVED FOR REPORTING? No
of
For the petitioner : Mr. Sanjay Dalmia, Advocate.
For the respondents: Mr. Anup Rattan, Advocate
rt General with Mr. Y.W. Chauhan,
Mr. I.N. Mehta, Senior Additional
Advocates General and Ms.
Sharmila Patial, Additional
Advocate General.
Ranjan Sharma, Judge (Oral)
Petitioner being a Nationalized Bank, has filed the instant petition, with a following reliefs:-
(i) Issue a writ, order or direction in the nature of mandamus for directing the Respondents No. 1 to 3 to transfer the lease hold right of the property i.e. all piece and parcel of land and building Plot No. 108, B. EPIP Jharmajri, Baddi, District Solan, H.P. in favour of the auction purchaser i.e. respondent No.4 (performa respondent) as the proforma respondent has paid full and final sale consideration to the petitioner Bank.::: Downloaded on - 24/08/2023 20:32:50 :::CIS 2
(ii) That respondent No.3 may kindly be directed to register sale certificate and enter mutation in the revenue record.
2. FACTS OF THE CASE .
2(i) The background matrix of the case is that M/s Oceano Graphics through its proprietor, namely Sh.
Praveen Behel, raised a loan with liability of Rs. 89.64 lakhs as on 31.12.2020, for his business purposes from of the Petitioner-Bank, SARM Branch, Chandigarh. The loanee created security interest by mortgaging the Lease rt Hold Rights in land and building situated at Plot No. 108- B, EPIP Phase-I Jharmajri Baddi, District Solan, (HP), by deposit of original lease deed bearing registration No. 956/17 dated 14.6.2017, Annexure P-1, registered with Sub Registrar Baddi, District Solan (HP) in favour of Petitioner-Bank, on the basis of a transaction between the State of H.P. through the Deputy Director of Industries and M/s Oceanco Graphics, Plot No. 108-B, EPIP, Phase-I, Jharmajri Baddi, District Solan (HP) and that consequently this property stood transferred in favour of M/s Oceano Graphics (Loanee), from M/s Hema industries. Since, the loanee, as aforesaid, failed to discharge loan liability, the Petitioner-Bank, being the secured creditor declared the ::: Downloaded on - 24/08/2023 20:32:50 :::CIS 3 aforesaid loan account as NPA on 23.10.2017.
Consequently, notice under Section 13(2) of The Securitization and Reconstruction of Financial Assets and .
Enforcement of Security Interest Act, 2002 (hereinafter referred to as SARFAESI Act) was issued on 23.11.2017, Annexure P-2, but since the Loanee and Guarantor did not clear the outstanding dues within the statutory period of of 60 days, therefore, the Petitioner-Bank issued notice under Section 13(4) for taking over the possession of the aforesaid rt mortgaged property on 23.08.2021, Annexure P-3.
2(ii) It is further averred that one Sh. Love Kanwar, on behalf of M/s Hema Industries, who was lease holder of the property at Plot No. 108-B EPIP, Phase-I, Jharmajri, District Solan prior to the transfer of Lease Hold Rights of such plot-property in favour of M/s Oceano Graphics on 14.06.2017; the aforesaid Sh. Love Kanwar instituted a Civil Suit No. 1485 of 2018 and in CMA No.283/6 of 2018, filed therein, the learned Civil Judge, Court No.2, Nalagarh (HP) passed an order of temporary injunction on 24.1.2019, Annexure P-4, against the Bank from selling, shifting, removing and disposing off in any manner the suit property i.e. 5 machines, one compressor, one refrigerator ::: Downloaded on - 24/08/2023 20:32:50 :::CIS 4 of LG, make, one double bed, one Onida TV, three almirahs full size, one room cooler, one office table, four office chairs steel, two plastic chairs, one computer, two slider wooden .
racks, approximately 1500 printed boxes, two LPG Cylinders and one gas stove lying in the premises. The temporary injunction was granted which were qua the above moveable articles kept by M/s Hema Industries from of a time prior to the transfer of lease rights in favour of M/s Oceano Graphics i.e. loanee herein on 14.06.2017, rt Annexure P-1. Mere use of premises by M/s Hema Industries for keeping his moveable articles cannot be the basis for curtailing or frustrating the rights of secured creditor-petitioner-bank under the SARFAESI Act. The rights of secured creditor-Petitioner-Bank to recover its dues from aforesaid loanee, under SARFAESI Act, could not have been interfered with by the learned Civil Court in view of the bar in Section 34 of the Act and that too when, proceedings under Section 13(2) of SARFAESI Act had already begun on 23.11.2017, Annexure P-2. More storage of moveable articles by Sh. Love Kanwar or M/s Hema Industries (earlier lease holder), cannot be the basis for depriving the secured creditor-bank to recover the secured ::: Downloaded on - 24/08/2023 20:32:50 :::CIS 5 interest on the lease-hold immovable property by putting it to E-auction under SARFAESI Act.
2(iii) In order to recover the outstanding liability, .
the Petitioner-Bank first created charge on such secured asset on 16.6.2017, Annexure P-5, under Section 20 of the Act. Thereafter, E-auction/Sale notice, dated 20.04.2018, Annexure P-7 was published in accordance with the Act of and the Rules framed thereunder. Consequently, the mortgaged property i.e. the secured asset was auctioned rt by the Authorized Officer-ARMB, Circle Office, Canara Bank, Chandigarh and the Sale Certificate was issued in favour of Auction Purchaser i.e. Respondent No.4 Sh. Sunil Dutt Sharma, on 29.01.2022, Annexure P-8.
2(iv) It is the case of the Petitioner-Bank that after the issuance of Sale Certificate, the aforesaid property ought to have been registered in the name of Auction Purchaser i.e. respondent No.4 for which the Bank as well as respondent No.4 requested the Respondent No.3 i.e. Sub-Registrar-cum-Assistant Collector, Grade-I, Baddi, District Solan to do the needful but the Respondent No.3 verbally conveyed its inability, without disclosing any cogent and tangible reasons.
::: Downloaded on - 24/08/2023 20:32:50 :::CIS 62(v) Feeling aggrieved, against refusal to register, the Sale Certificate, vide Annexure P-8, the Petitioner-Bank has come up, in the instant petition seeking direction .
to the respondents, to register the Sale Certificate in favour of Respondent No.4-Auction Purchaser.
2(vi) The matter was listed before this Court on 07.08.2023 when, this Court issued notice to the of respondents with directions to file Reply/Instructions within a week and then on 14.08.2023, then on rt 16.08.2023. Today on 21.08.2023, the matter was again listed when, it was pointed out by Mr. Sanjay Dalmia, learned Counsel that the matter in issue is squarely covered by the judgment of Hon'ble Supreme Court in Punjab National Bank vs. Union of India & Ors (2022) 7 SCC 260 and the judgment passed by Coordinate Bench of this Court in LPA No. 156 of 2021, titled as State of H.P. & Os vs. State Bank of India and Ors alongwith connected matters, decided on 12.04.2023; and the judgment passed by Coordinate Bench in CWP No. 4751 of 2023, titled as Central Bank of India vs. State of H.P. & Ors, decided on 16.08.2023.
::: Downloaded on - 24/08/2023 20:32:50 :::CIS 73. Faced with this situation, Sh. Anup Rattan, learned Advocate General assisted by Mr. Yash Wardhan Chauhan, learned Senior Additional Advocate General .
appearing for respondents No. 1 to 3, did not dispute the aforesaid position. In view of this and with the consent of the parties, we dispose of the instant writ petition at this stage.
of
4. LEGAL POSITION & ANALYSIS 4(i) In order to appreciate the claim of the petitioner rt and the plea of the respondent, which is not disputed on facts and is also admitted in law, the provisions of Section 26E and Section 35 of the SARFAESI Act are reproduced hereinbelow:-
"26E. Priority to secured Creditors- Notwithstanding anything contained in any other law for the time being in force, after the registration of security interest, the debts due to any secured creditor shall be paid in priority over all other debts and all revenues, taxes, cesses and other rates payable to the Central Government or State Government or local authority.
Explanation- For the purposes of this section, it is hereby clarified that on or after the commencement of the Insolvency of bankruptcy Code, 2016 (31 of 2016), in cases where insolvency or bankruptcy proceedings are pending in respect of secured ::: Downloaded on - 24/08/2023 20:32:50 :::CIS 8 assets of the borrower, priority to secured creditors in payment of debt shall be subject to the provisions of that code.
.
35. The provisions of this Act to override other laws-The provisions of this Act shall have effect, notwithstanding anything inconsistent therewith contained in any other law for the time being in force or any instrument having effect by virtue of any such law."
of 4(ii) The aforesaid legal provisions came up for discussion before the Hon'ble Supreme Court in Punjab rt National Bank vs. Union of India & Ors (2022) 7 SCC 260, which are reproduced hereinbelow:-
42. "Secondly, coming to the issue of priority of secured creditor's debt over that of the Excise Department, the High Court in the impugned judgment has held that "In view of the matter, the question of first charge or second charge over the properties would not arise." In this context, we are of the opinion that the High Court has misinterpreted the issue to state that the question of first charge or second charge over the properties, would not arise.
46. This Court, in Dena Bank vs Bhikhabhai Prabhu Dass Parikh & Anr. [(2000) 5 SCC 694], wherein the question raised was whether the recovery of sales tax dues (amounting to Crown debt) shall have precedence over the right of the bank to proceed against the property of the borrowers mortgaged in favour of the bank, observed as under:::: Downloaded on - 24/08/2023 20:32:50 :::CIS 9
"10. However, the Crowns preferential right of recovery of debts over other creditors is confined to ordinary or unsecured creditors. The common law of England or the principles of equity and good conscience (as applicable .
to India) do not accord the Crown a preferential right of recovery of its debts over a mortgagee or pledgee of goods or a Secured Creditor."
47. Further, in Central Bank of India Vs. Siriguppa Sugars & Chemicals Ltd. & Ors. [(2007) 8 SCC 353], while adjudicating a similar matter, of this Court has held as under:
"18. Thus, going by the principles governing the matter, propounded by this Court there rt cannot be any doubt that the rights of the appellant-bank over the pawned sugar had precedence over the claims of the Cane Commissioner and that of the workmen. The High Court was, therefore, in error in passing an interim order to pay parts of the proceeds to the Cane Commissioner and to the Labour Commissioner for disbursal to the cane growers and to the employees. There is no dispute that the sugar was pledged with the appellant bank for securing a loan of the first respondent and the loan had not been repaid. The goods were forcibly taken possession of at the instance of the revenue recovery authority from the custody of the pawnee, the appellantbank. In view of the fact that the goods were validly pawned to the appellant bank, the rights of the appellantbank as pawnee cannot be affected by the orders of the Cane Commissioner or the demands made by him or the demands made on behalf of the workmen. Both the Cane Commissioner and the workmen in the absence of a liquidation, stand only as unsecured creditors ::: Downloaded on - 24/08/2023 20:32:50 :::CIS 10 and their rights cannot prevail over the rights of the pawnee of the goods."
49. An SLP (No. 12462/2008) against the above judgement of the Bombay High Court stands .
dismissed by this Court on 17.07.2009 by relying upon the judgement in the matter of Union of India vs SICOM Ltd. & Anr. Reported in [(2009) 2 SCC 121], wherein the question involved was "Whether realization of the duty under the Central Excise Act will have priority over the secured debts in terms of the State Financial Corporation Act, 1951"
and this Court held as under:-
of "9. Generally, the rights of the crown to recover the debt would prevail over the right of a subject. Crown debt means the rt debts due to the State or the king; debts which a prerogative entitles the Crown to claim priority for before all other creditors. [See Advanced Law Lexicon by P. Ramanatha Aiyear (3rd Edn.) p. 1147].
Such creditors, however, must be held to mean unsecured creditors. Principle of Crown debt as such pertains to the common law principle. A common law which is a law within the meaning of Article 13 of the Constitution is saved in terms of Article 372 thereof. Those principles of common law, thus, which were existing at the time of coming into force of the Constitution of India are saved by reason of the aforementioned provision. A debt which is secured or which by reason of the provisions of a statute becomes the first charge over the property having regard to the plain meaning of Article 372 of the Constitution of India must be held to prevail over the Crown debt which is an unsecured one.
::: Downloaded on - 24/08/2023 20:32:50 :::CIS 1150. In view of the above, we are of the firm opinion that the arguments of the learned counsel for the Appellant, on the second issue, hold merit. Evidently, prior to insertion of Section 11E in the Central Excise Act, 1944 w.e.f. 08.04.2011, .
there was no provision in the Act of 1944 inter alia, providing for First Charge on the property of the Assessee or any person under the Act of 1944. Therefore, in the event like in the present case, where the land, building, plant machinery, etc. have been mortgaged/hypothecated to a secured creditor, having regard to the provisions contained in section 2(zc) to (zf) of SARFAESI Act, 2002, read of with provisions contained in Section 13 of the SARFAESI Act, 2002, the Secured Creditor will have a First Charge on the Secured Assets. Moreover, section 35 of the SARFAESI Act, 2002 rt inter alia, provides that the provisions of the SARFAESI Act, shall have overriding effect on all other laws. It is further pertinent to note that even the provisions contained in Section 11E of the Central Excise Act, 1944 are subject to the provisions contained in the SARFAESI Act, 2002.
51. Thus, as has been authoritatively established by the aforementioned cases in general, and Union of India vs SICOM Ltd. (supra) in particular, the provisions contained in the SARFAESI Act, 2002, even after insertion of Section 11E in the Central Excise Act, 1944 w.e.f. 08.04.2011, will have an overriding effect on the provisions of the Act of 1944.
54. To conclude, the Commissioner of Customs and Central Excise could not have invoked the powers under Rule 173Q(2) of the Central Excise Rules, 1944 on 26.03.2007 and 29.03.2007 for confiscation of land, buildings etc., when on such date, the said Rule 173Q(2) was not in the Statute books, having been omitted by a notification dated 12.05.2000. Secondly, the dues of the secured creditor, i.e. the Appellant bank, will have priority ::: Downloaded on - 24/08/2023 20:32:50 :::CIS 12 over the dues of the Central Excise Department, as even after insertion of Section 11E in the Central Excise Act, 1944 w.e.f. 08.04.2011, and the provisions contained in the SARFAESI Act, 2002 will have an overriding effect on the provisions of .
the Central Excise Act of 1944".
(Underlining Ours).
4(iii) While dealing with the scope of MSMED Act, 2006 vis-à-vis SARFAESI Act, 2002 and the validity of the order of attaching of mortgaged secured assets, in view of of recoverable dues, the Hon'ble Apex Court has categorically held in (2023) 3 SCC 210, titled as Kotak rt Mahindra Bank Ltd. vs. Girnar Corrugators Private Limited and Others, that non-obstante clause in Section 26E of SARFAESI Act shall prevail over the MSMED Act, in absence of any specific express provision giving priority for payment under the MSMED Act over the dues of the secured creditors or over any taxes or cesses payable to central/state government or local authority. In this background, the Hon'ble Apex Court has held as under:-
"26. The short question which is posed for the consideration of this Court is whether the MSMED Act would prevail over the SARFAESI Act? The question is whether recovery proceedings / recoveries under the MSMED Act would prevail over ::: Downloaded on - 24/08/2023 20:32:50 :::CIS 13 the recoveries made / recovery proceedings under provisions of the SARFAESI Act?
27. It is the case on behalf of respondent No.1 that in view of Section 24 of the MSMED Act which .
provides that the provisions of Sections 15 to 23 of the MSMED Act would have overriding effect and shall have effect notwithstanding anything inconsistent therewith contained in any other law for the time being in force and in view of the fact that the MSMED Act being a later enactment, then of the SARFAESI Act, the MSMED Act would prevail over the SARFAESI Act.
28. rt While appreciating the above submissions, it is required to be appreciated that Sections 15 to 23 of the MSMED Act only provide for special mechanism for adjudication of the dispute along with enforcing certain other contractual and business terms on the parties such as time limit for payments and interest in case of delayed payments. In the entire MSMED Act, there is no specific express provision giving 'priority' for payments under the MSMED Act over the dues of the secured creditors or over any taxes or cesses payable to Central Government or State Government or Local Authority as the case may be.
29. In sharp contrast to this, Section 26E of the SARFAESI Act which has been inserted vide Amendment in 2016, it provides that notwithstanding anything inconsistent therewith contained in any other law for the time being in force, after the registration of security interest, the ::: Downloaded on - 24/08/2023 20:32:50 :::CIS 14 debts due to any secured creditor shall be paid in 'priority' over all other debts and all revenue taxes and cesses and other rates payable to the Central Government or State Government or Local .
Authority. However, the priority to secured creditors in payment of debt as per Section 26E of the SARFAESI Act shall be subject to the provisions of the IBC. Therefore, such dues vis-a-vis dues under the MSMED Act, as per the decree or order passed by the Facilitation Council debts due to the secured of creditor shall have a priority in view of Section 26E of the SARFAESI Act which is later enactment in point of time than the MSMED Act. rt
30. At this stage, it is noted Section 26E of the SARFAESI Act which is required to be inserted in 2016 is also having a non-obstante clause. Even as per the submission on behalf of respondent No.1, two enactments have competing non-obstante provision and nothing repugnant, then the non-obstante clause of the subsequent statute would prevail over the earlier enactments.
As per the settle position of law, if the legislature confers the later enactment with a non-obstante clause, it means the legislature wanted the subsequent / later enactment to prevail. Thus, a 'priority' conferred / provided under Section 26E of the SARFAESI Act would prevail over the recovery mechanism of the MSMED Act. The aforesaid is to be considered along with the fact that under provisions of the MSMED Act, more particularly Sections 15 to 23, no 'priority' is ::: Downloaded on - 24/08/2023 20:32:50 :::CIS 15 provided with respect to the dues under the MSMED Act, like Section 26E of the SARFAESI Act.
32. At this stage, the object and purpose of the enactment of SARFAESI Act is required to be .
considered. SARFAESI Act has been enacted to regulate securitization and reconstruction of financial assets and enforcement of security interest and to provide for a central debts of security interest created on property rights, and for matters connected therewith or incidental thereto.
of Therefore, SARFAESI Act has been enacted providing specific mechanism / provision for the financial assets and security interest. It is a special rt legislation for enforcement of security interest which is created in favour of the secured creditor -
financial institution. Therefore, in absence of any specific provision for priority of the dues under MSMED Act, if the submission on behalf of respondent No.1 for the dues under MSMED Act would prevail over the SARFAESI Act, then in that case, not only the object and purpose of special enactment / SARFAESI Act would be frustrated, even the later enactment by way of insertion of Section 26E of the SARFAESI Act would be frustrated. If the submission on behalf of respondent No.1 is accepted, then in that case, Section 26E of the SARFAESI Act would become nugatory and would become otiose and/or redundant. Any other contrary view would be defeating the provision of Section 26E of the ::: Downloaded on - 24/08/2023 20:32:50 :::CIS 16 SARFAESI Act and also the object and purpose of the SARFAESI Act.
33. Even otherwise the Naib Tehsildar was not at all justified in not taking possession of the secured .
assets / properties as per order dated 24.09.2014 passed by the District Magistrate under Section 14 of the SARFAESI Act. The order passed by the Naib Tehsildar refusing to take possession of the secured assets / properties despite the order passed under Section 14 of the SARFAESI Act on the of ground that recovery certificates issued by respondent No.1 for recovery of the orders passed by the Facilitation Council are pending, is wholly rt without jurisdiction. While exercising power under Section 14 of the SARFAESI Act, even the District Magistrate has no jurisdiction and/or District Magistrate and/or even the Chief Metropolitan Magistrate has no jurisdiction to adjudicate the dispute between secured creditor and debtor.
35. Therefore, the order passed by the Naib Tehsildar refusing to take the possession pursuant to the order passed by the District Magistrate under Section 14 of the SARFAESI Act was wholly without jurisdiction and therefore also the same was liable to be set aside."
(Underlining ours) 4(iv) A similar issue, came up for adjudication before the Coordinate Bench of this Court in LPA No. 156 of 2021, decided on 12.04.2023, titled as State of H.P. & ::: Downloaded on - 24/08/2023 20:32:50 :::CIS 17 Ors vs. State Bank of India & Anr alongwith connected matters. This LPA alongwith other connected matters were decided by relying upon the judgment of Hon'ble Apex .
Court in case of Punjab National Bank (supra) whereby, the appeals filed by the State of Himachal Pradesh were dismissed.
4(v) Based on the judgment in case of Punjab of National Bank (supra) and Judgment in case of Kotak Mahindra Bank Limited (supra), this Court in CWP No. rt 4751 of 2023, titled as Central Bank of India vs. State of H.P. & Ors, decided on 16.08.2023 has held as under:-
"The action of Respondent No.3, in refusing to register the Sale Certificate dated 15.01.2021, Annexure P-3, and to carry out the Mutation thereof, in favour of RespondentNo.6-Auction Purchaser, amounts to not only frustrating the statutory provisions of Section 26E of SARFAESI Act, enacted in the year 2016 but also amounts to curtailing or defeating the rights accruing to the Auction Purchaser- Respondent No.6 herein, under the SARFASEI Act and the dictum of law laid down by the Hon'ble Apex Court, in case of Punjab National Bank and Kotak Mahindra Bank (supra) and the judgment of the Coordinate ::: Downloaded on - 24/08/2023 20:32:50 :::CIS 18 Bench of this Court in LPA No. 156 of 2021 (supra), and, therefore, the impugned order(s) passed by the State Authorities in disallowing registration of Sale Certificate and the .
consequential rights accruing therefrom, being dehors the provisions of SARFAESI Act and the mandate of law, referred to above, are illegal and unsustainable."
4(vi) The Petitioner-Bank-secured creditor cannot be of deprived of its rights to proceed against the secured assets-
immovable lease hold property as detailed in Para 2(i) of rt this petition, in view of the temporary injunction granted by learned Civil Judge, Court No.2, Nalagarh on 24.01.2019, Annexure P-4, in a Civil Suit when, temporary injunction was granted qua some moveable articles which were kept by M/s Hema Industries from a time prior to the transfer of lease rights in favour of M/s Oceano Graphics i.e. loanee herein on 14.06.2017, Annexure P-1. Mere use of premises by M/s Hema Industries for keeping his moveable articles cannot be the basis for curtailing or frustrating the rights of secured creditor-petitioner-bank under the SARFAESI Act. The rights of secured creditor-
Petitioner-Bank to recover its dues from aforesaid loanee, under SARFAESI Act, could not have been interfered with ::: Downloaded on - 24/08/2023 20:32:50 :::CIS 19 by the learned Civil Court in view of the bar in Section 34 of the Act and that too when, proceedings under Section 13(2) of SARFAESI Act had already begun on 23.11.2017, .
Annexure P-2. More storage of moveable articles by Sh.
Love Kanwar or M/s Hema Industries (earlier lease holder), cannot be the basis for depriving the secured creditor-bank to recover the secured interest on the lease-hold immovable of property by putting it to E-auction under SARFAESI Act.
5. CONCLUSION AND DIRECTION(S) 5(i) rt In view of the discussion, made hereinabove, the writ petition is allowed, with the following directions:-
(i) The inaction of the Respondents No. 2 and 3 in denying registration of Sale Certificate dated 29.01.2022, Annexure P-8, in favour of Auction Purchaser, Respondent No.4; in capacity of lease holder; in the revenue records is quashed and set aside.
(ii) Respondents No. 2 and 3 are directed to register the Sale Certificate dated 29.01.2022, Annexure P-8, in terms of directions contained in para 5(i) above; and to extend all benefits accruing therefrom etc. within six weeks from today.
::: Downloaded on - 24/08/2023 20:32:50 :::CIS 20The instant writ petition is allowed in above terms, with no order as to costs. Pending application(s), if .
any, also stands disposed of.
(Tarlok Singh Chauhan) Judge of (Ranjan Sharma) Judge August 21, 2023 rt (himani) ::: Downloaded on - 24/08/2023 20:32:50 :::CIS