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 35, Cited by 4]

Karnataka High Court

Sri C Laxman Gowda vs Debt Recovery Appellate Tribunal on 27 September, 2013

Bench: Chief Justice, B.V.Nagarathna

     IN THE HIGH COURT OF KARNATAKA AT BANGALORE
      DATED THIS THE 27TH DAY OF SEPTEMBER 2013
                      : PRESENT :
      THE HON'BLE MR. D.H.WAGHELA, CHIEF JUSTICE
                          AND                                 R
         HON'BLE MRS. JUSTICE B.V.NAGARATHNA
       WRIT PETITION Nos. 16886-87 / 2013 (GM-DRT)

BETWEEN

1.   SRI C LAXMAN GOWDA
     S/O CHIKKABYRAPPA M.B.,
     AGED BOUT 51 YEARS

2.   SRI VASUDEVAGOWDA
     S/O CHIKKABYRAPPA M.B.,
     AGED BOUT 49 YEARS.

     BOTH ARE R/AT NO.29,
     IST MAIN ROAD,
     S.R.NAGARA, BANGLORE-560 027.
                                             ... PETITIONER

       ( BY SRI S R HEGDE HUDLAMANE, ADVOCATE. )

AND

1.   DEBT RECOVERY APPELLATE TRIBUNAL
     4TH FLOOR, BANK CIRCLE OFFICE,
     NO.55, ETHIRAJ SALAI, CHENNAI-600 008
     REP. BY ITS REGISTRAR.

2.   DEBT ROCOVERY TRIBUNAL
     BANGALORE, KIRSHIBHAVANA,
     HUDSON CIRCLE, BANGALORE-560 001,
     REP. BY ITS REGISTRAR.

     (R-1 & R-2 DELETED VIDE COURT
     ORDER DATED 21.8.2013)
                               2



3.   MANAGER
     CENTRAL BANK OF INDIA,
     GANDHINAGARA BRANCH,
     BANGALORE-560 009.

4.   AUTHORIZED OFFICER
     CENTRAL BANK OF INIDA,
     BANGALORE REGIONAL OFFICE,
     NO.20, CRESENT ROAD,
     BANGALORE-560 001.

5.   R S PADMA
     W/O K.SELVAM, AGED ABOUT 38 YEARS,
     R/A NO.499, NEAR VENKATESHWARA TEMPLE,
     KRISHNAPPA LAYOUT, 8TH BLOCK,
     KORAMANGALA, BANGALORE-560 095.
                                     ... RESPONDENTS

     ( BY SRI T S VENKATESH, ADVOCATE FOR R-3 & R-4.
         SRI JOSE SABASTIAN, ADVOCATE FOR R-5. )


      WRIT PETITIONS FILED PRAYING TO QUASH IMPUGNED
ORDER PASSED BY R-1 DATED 1.4.2013 MADE IN AIR (SA)
NO. 813/2010 PASSED BY R-1 AT ANNEXURE-G, ILLEGALLY
CONFIRMING THE JUDGEMENT AND ORDER PASSED BY R-2
AT ANNEXURE-D MADE IN S.A. 540/2009 DATED 13.5.2010
BY   ISSUE   OF     WRIT OF   CERTIORARI   OR   ANY   ORDER
APPROPRIATE WRIT AND DIRECT R-1 TO ALLOW                THE
APPLICATION FILED BY THE PETITIONERS BEFORE R-2
TRIBUNAL.

      THESE PETITIONS COMING ON FOR PRELIMINARY
HEARING      THIS    DAY,   NAGARATHNA,    J,   MADE    THE
FOLLOWING:
                                3



                          ORDER

The order of the Debt Recovery Appellate Tribunal at Chennai (hereinafter referred to as 'the Appellate Tribunal) dated 1.4.2013 passed on I.A.No. 1400/2010, which is an application filed for condonation of delay of 65 days in filing the appeal, is assailed in these Writ Petitions. By the said order, the Appellate Tribunal has dismissed the application for condonation of delay on the premise that Section 18 of the Securitization and Reconstruction of Financial Assets and Enforcement of Security Interest Act, 2002 ('SARFAESI Act' for short) does not provide for condonation of delay. Accordingly, the appeal filed by the petitioners also stands dismissed.

2. Brief facts of the case are that, the respondent Bank had issued a notice under Section 13(2) of the SARFAESI Act against the petitioners. The said action of the Bank was assailed by the petitioners before the Debts Recovery Tribunal, Bangalore, in S.A.No. 540/2009. The appeal was dismissed by the Debts Recovery Tribunal by order dated 13.5.2010. Being aggrieved by the said order, Writ Petition 4 No. 18947/2010 was filed by the petitioners before this court. That Writ Petition was also dismissed on the ground that there was an alternative remedy available by way of a statutory appeal under the SARFAESI Act. Thereafter, the petitioners filed AIR (SA) No. 813/2010 under Section 18 of the SARFAESI Act before the Appellate Tribunal at Chennai along with an application filed under Section 5 of the Limitation Act, 1963 seeking condonation of delay in filing the appeal. The said application has been rejected placing reliance on a decision of the Madras High Court dated 28.8.2012 in W.P.No. 13456/2012 and connected matters holding that Section 18 of the SARFAESI Act does not permit condonation of delay in filing the appeal. Being aggrieved by the said order, the petitioners have preferred these Writ Appeals.

3. We have heard the learned counsel for the petitioners and the learned counsel for the respondent Bank and perused the material on record.

5

4. While drawing our attention to the provisions of the SARFAESI Act, learned counsel for the petitioners placed reliance on a decision of the Andhra Pradesh High Court in the case of Smt. Sajida Begum Vs. State Bank of India (Writ Petition No. 22317/2012 disposed of on 4.9.2012) to contend that, under the SARFAESI Act, if an appeal is filed belatedly, the same could be condoned under the provisions of Limitation Act despite there being no express provision under Section 18 of the SARFAESI Act.

5. Per contra, learned counsel for the respondent Bank placed reliance on two decisions to counter the arguments of the petitioners' counsel to contend that, in the absence of an express provision under Section 18 of the SARFAESI Act, the provisions of the Limitation Act would not apply and, therefore, delay in preferring the appeal before the Appellate Tribunal cannot be condoned. He placed reliance on the decisions of the Madhya Pradesh High Court in the case of M/s Seth Banshidhar Kedia Rice Mills Pvt. Ltd. Vs. State Bank of India, reported in AIR 2011 Madhya Pradesh 205, and a decision of the Madras High 6 Court in the case of Dr.Zubida Begum Vs. Indian Bank in W.P.No.15386/2012 and connected matters, disposed of on 28.8.2012, which has been relied upon by the Appellate Tribunal.

6. Faced with the contradictory judgments of different High Courts, we have considered the controversy in the light of the aforesaid judgments and also the provisions of the SARFAESI Act as well as the Recovery of Debts due to Banks and Financial Institutions Act, 1993 (hereinafter referred to as 'the Debts Recovery Act' for short) and also the provisions of the Limitation Act, 1963.

7. Section 17(1) and Section 17(7) of the SARFAESI Act read as follows:

"17. Right to appeal.-
(1) Any person (including borrower), aggrieved by any of the measures referred to in sub-

section (4) of section 13 taken by the secured creditor or his authorised officer under this Chapter, may make an application along with such fee, as may be prescribed to the Debts Recovery Tribunal having jurisdiction in the 7 matter within forty-five days from the date on which such measure had been taken:

Provided that different fees may be prescribed for making the application by the borrower and the person other than the borrower.

Explanation.- For the removal of doubts, it is hereby declared that the communication of the reasons to the borrower by the secured creditor for not having accepted his representation or objection or the likely action of the secured creditor at the stage of communication of reasons to the borrower shall not entitle the person (including borrower) to make an application to the Debts Recovery Tribunal under sub-section (1) of section 17.

xxx xxx xxx (7) Save as otherwise provided in this Act, the Debts Recovery Tribunal shall, as far as may be, dispose of the application in accordance with the provisions of the Recovery of Debts Due to Banks and Financial Institutions Act, 1993 (51 of 1993) and the rules made thereunder."

Section 18 of the SARFAESI Act reads as follows: 8

"18. Appeal to Appellate Tribunal.-
(1) Any person aggrieved, by any order made by the Debts Recovery Tribunal under section 17, may prefer an appeal along with such fee, as may be prescribed to an Appellate Tribunal within thirty days from the date of receipt of the order of Debts Recovery Tribunal.

Provided that different fees may be prescribed for filing an appeal by the borrower or by the person other than the borrower.

Provided further that no appeal shall be entertained unless the borrower has deposited with the Appellate Tribunal fifty per cent of the amount of debt due from him, as claimed by the secured creditors or determined by the Debts Recovery Tribunal, whichever is less :

Provided also that the Appellate Tribunal may, for the reasons to be recorded in writing, reduce the amount to not less than twenty-five per cent of debt referred to in the second proviso.
(2) Save as otherwise provided in this Act, the Appellate Tribunal shall, as far as may be, dispose of the appeal in accordance with the provisions of the Recovery of Debts Due to 9 Banks and Financial Institutions Act, 1993 (51 of 1993) and rules made thereunder."

Sections 35, 36 and 37 of the SARFAESI Act read as follows:

"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.
36. Limitation.- No secured creditor shall be entitled to take all or any of the measures under sub-section (4) of section 13, unless his claim in respect of the financial asset is made within the period of limitation prescribed under the Limitation Act, 1963 (36 of 1963).
37. Application of other laws not barred.- The provisions of this Act or the rules made thereunder shall be in addition to, and not in derogation of, the Companies Act, 1956 (1 of 1956), the Securities Contracts (Regulation) Act, 1956 (42 of 1956), the Securities and Exchange Board of India Act, 1992 (15 of 1992), the Recovery of Debts Due to Banks and 10 Financial Institutions Act, 1993 (51 of 1993) or any other law for the time being in force."

8. Section 17 of the SARFAESI Act states that, any person, including a borrower being aggrieved by any of the measures taken under Section 13 by the secured creditor, can prefer an appeal before the Debts Recovery Tribunal having jurisdiction in the matter, within 45 days from the date on which such measures had been taken. If a person is aggrieved by an order passed by the Debts Recovery Tribunal, an appeal is provided under Section 18 of the SARFAESI Act before the Appellate Tribunal.

9. Sub-section (1) of Section 18 states that, any person aggrieved by any order made by the Debts Recovery Tribunal, under Section 17 may prefer an appeal to an Appellate Tribunal within thirty days from the date of receipt of the order of Debts Recovery Tribunal. The proviso to sub-section (1) of Section 18 deals with the payment of prescribed fee and also with regard to the deposit to be made at the time of preferring of the appeal. Sub-section (2) of Section 18 states that, save as otherwise 11 provided in the Act, the Appellate Tribunal shall, as far as may be, dispose of the appeal in accordance with the provisions of the Recovery of Debts Due to Banks and Financial Institutions Act, 1993 and the rules made thereunder. On a reading of sub-section (2), what emerges is, if there is any express provision made under the SARFAESI Act, the same would be applicable. If there is no express provision on any aspect of the matter, then, the Appellate Tribunal could dispose of the appeal having regard to the provisions of the Debts Recovery Act and the rules made thereunder. In other words, reliance placed on the Debts Recovery Act and its rules would be insofar as it can be applicable to the provisions of the SARFAESI Act and are not inconsistent with the latter Act. Therefore, on a reading of sub-section (2) of Section 18, it becomes clear that, while dealing with an appeal filed under the SARFAESI Act, the Appellate Tribunal has to keep in mind the provisions of the Debts Recovery Act and the rules made thereunder.

12

10. Section 35 states that the provisions of the Act shall have effect, notwithstanding anything inconsistent contained in any other law for the time being in force or any instrument having effect by virtue of any such law. The said section gives an overriding effect to SARFAESI Act on account of the non-abstante clause. But, Section 36, in fact, expressly refers to the provisions of the Limitation Act as it states that, no secured creditor is entitled to take all or any of the measures under sub-section (4) of Section 13, unless his claim in respect of the financial asset is made within the period of limitation prescribed under the Limitation Act, 1963. Section 37 states that the provisions of SARFAESI Act or the Rules made thereunder shall be in addition to, and not in derogation of the Companies Act, 1956, the Securities Contracts (Regulation) Act, 1956, the Securities and Exchange Board of India Act, 1992, the Recovery of Debts Due to Banks and Financial Institutions Act, 1993 or any other law for the time being in force.

11. As far as the matter in hand is concerned, it has to be seen as to whether an appeal could be preferred beyond the 13 prescribed period of limitation, which is 30 days, which is prescribed in sub-section (1) of Section 18. It is noticed that there is no express provision under Section 18 to condone the delay in filing an appeal beyond the prescribed period of limitation. But, even in the absence of any express provision for condonation of delay in SARFAESI Act, we are of the view that the provisions of the Debts Recovery Act could be made applicable having regard to sub-section (2) of Section 18 of SARFAESI Act and there being no express bar for condonation of delay in filing the appeal before the appellate Tribunal. On the other hand, there is an express reference to the applicability of Limitation Act, 1963 in Section 36 of the SARFAESI Act and also the applicability of other laws, which would include even the Limitation Act, 1963, in Section 37 of that Act. In this context, Sections 20 and 24 of Debts Recovery Act are relevant and they read as follows:

"20. Appeal to the Appellate Tribunal.-
(1) Save as provided in sub-section (2), any person aggrieved by an order made, or deemed 14 to have been made, by a Tribunal under this Act, may prefer an appeal to an Appellate Tribunal having jurisdiction in the matter.
(2) No appeal shall lie to the Appellate Tribunal from an order made by a Tribunal with the consent of the parties.
(3) Every appeal under sub-section (1) shall be filed within a period of forty-five days from the date on which a copy of the order made, or deemed to have been made, by the Tribunal is received by him and it shall be in such form and be accompanied by such fee as may be prescribed:
Provided that the Appellate Tribunal may entertain an appeal after the expiry of the said period of forty five days if it is satisfied that there was sufficient cause for not filing it, within that period.
(4) On receipt of an appeal under sub-section (1), the Appellate Tribunal may, after giving the parties to the appeal, an opportunity of being heard, pass such orders thereon as it thinks fit, confirming, modifying or setting aside the order appealed against.
15
(5) The Appellate Tribunal shall send a copy of every order made by it to the parties to the appeal and to the concerned Tribunal.
(6) The appeal filed before the Appellate Tribunal under sub-section (1) shall be dealt with by it as expeditiously as possible and endeavor shall be made by it to dispose of the appeal finally within six months from the date of receipt of the appeal.

21 to 23. xxx xxx xxx

24. Limitation. - The provisions of the Limitation Act, 1963 (36 of 1963), shall, as far as may be, apply to an application made to the Tribunal."

Section 29 of the Limitation Act reads as follows:

"29. Savings. -
(1) Nothing in this Act, shall affect section

25 of the Indian Contract Act, 1872 (9 of 1872).

(2) Where any special or local law prescribes for any suit, appeal or application a period of limitation different from the period prescribed by the Schedule, the provisions of section 3 shall apply as if such period were the period prescribed by the Schedule and for the 16 purpose of determining any period of limitation prescribed for any suit, appeal or application by any special or local law, the provisions contained in section 5 to 24 (inclusive) shall apply only in so far, as and to the extent to which, they are not expressly excluded by such special or local law.

(3) Save as otherwise provided in any law for the time being in force with respect to marriage and divorce, nothing in this Act shall apply to any suit or other proceeding under any such law.

(4) Sections 25 and 26 and the definition of "easement" in section 2 shall not apply to cases arising in the territories to which the Indian Easements Act, 1882 (5 of 1882), may for the time being extend."

Sub-section (3) of Section 20 of the Debts Recovery Act states that, if a person is aggrieved by an order passed by a Debts Recovery Tribunal under the provisions of the Debts Recovery Act, an appeal could be filed before the Appellate Tribunal within a period of forty five days from the date on which a copy of the order made, or deemed to have been made. The proviso to Sub-section (3) states that 17 if an appeal is filed beyond the period of forty five days, it can be entertained if the Appellate Tribunal is satisfied that there was sufficient cause for not filing it within the said period. Therefore, on a conjoint reading of sub-section (2) of Section 18 of SARFAESI Act and sub-section (3) of Section 20 of Debts Recovery Act, it becomes clear that, as far as the prescription of the period of limitation for filing of the appeal, sub-section (1) of Section 18 of the SARFAESI Act would have to be read inasmuch as an express period of limitation is prescribed i.e., thirty days, for preferring an appeal. But, the proviso to sub-section (3) of Section 20 of the Debts Recovery Act, which provides for condonation of delay by the Appellate Tribunal on being satisfied that there is sufficient cause, would have to be read into Section 18 of the SARFAESI Act having regard to sub-section (2) of Section 18 of SARFAESI Act.

12. As stated above, the provisions of the Limitation Act are also applicable to the proceedings before the Appellate Tribunal in terms of Section 24 of the Debts Recovery Act which can also be read into SARFAESI Act. Thus, the 18 provisions of the Debts Recovery Act being incorporated into Section 18 of SARFAESI Act and there being no bar to condone delay in filing an appeal before the Appellate Tribunal, the provisions of Limitation Act as are applicable to an appeal filed before an Appellate Tribunal under Debts Recovery Act are applicable under SARFAESI Act also. In Agrawal Trading Corporation Vs. Assistant Collector, Customs (1972)3 SCC 553, the Hon'ble Supreme Court has observed that it is a well accepted legislative practice to incorporate by reference, if the legislature so chooses, the provisions of some other Act insofar as they are relevant for the purposes of and in furtherance of the scheme and objects of that Act. In that view of the matter, we think that the Appellate Tribunal was not right in dismissing the application filed by the petitioner seeking condonation of delay in filing the appeal. The judgment of the Andhra Pradesh High Court would be squarely applicable, wherein a similar view has been taken. With respect, we are of the opinion that the judgments of the Madhya Pradesh High Court as well as the Madras High Court taking a contrary 19 view would not be applicable particularly having regard to the analysis of the provisions, which we have made in this matter.

13. In AIR 2011 MP 205, the Madhya Pradesh High Court has considered the provisions of SARFAESI Act and the Debts Recovery Act. While comparing the two provisions, the court has noticed that sub-section (7) of Section 17 of SARFAESI Act states that the Tribunal shall, as far as may be, dispose of the application in accordance with the provisions of the Debts Recovery Act and the rules made thereunder. However, it has lost sight of sub-section (2) of Section 18 of the SARFAESI Act, which also states that, save as otherwise provided in the Act, the Appellate Tribunal shall, as far as may be, dispose of the appeal in accordance with the provisions of the Debts Recovery Act, 1993 and the rules made thereunder. Without noticing sub-section (2) of Section 18 of the SARFAESI Act, the court has stated that the Legislature has consciously intended not to confer power of condonation of delay on the Appellate Tribunal under Section 18 of the SARFAESI Act. 20 We are of the view that, had the court understood the import of sub-section (2) of Section 18 of the SARFAESI Act, then, the decision of the court would have been otherwise.

14. The judgment of the Madhya Pradesh High Court is adverted to by the Madras High Court in the case of Zubida Begum Vs. Indian Bank and the Madras High Court is in agreement with the views expressed by the Division Bench of the Madhya Pradesh High Court. Further, the Madras High Court has referred to sub-section (2) of Section 18 and has opined as follows:

"40. Sub-section (2) of Section 18 is very specific that it is only for the purpose of disposal of the appeals under SARFAESI Act, the provisions of RDDBFI Act are made applicable. The question of disposal of the appeal would arise only after entertaining the appeal. We have not reached that stage now. We are now considering the question as to whether a belated appeal could be entertained by the Appellate Tribunal. In case there is no power to condone the delay, there is no question of entertaining 21 the appeal. The question of disposal of the appeal in accordance with the provisions of the RDDBFI Act would arise only in case the appeal is entertained. The fact that the Appellate Tribunal is obliged to decide the appeal in accordance with the provisions of the RDDBFI Act, does not go to show that even for entertaining the appeal the provisions of RDDBFI Act are made applicable."

From the above, what emanates is that the Madras High Court has opined that an appeal is not entertained until the delay in filing the appeal is condoned. In other words, only when the delay is condoned, can an appeal be said to be entertained is the view of the Madras High Court. If an appeal is entertained, then it would have to be disposed of in terms of the provisions of sub-section (2) of Section 18 which also refers to the provisions of the Debts Recovery Act. With respect, we are not in agreement with the aforesaid reasoning. In our view, entertaining of an appeal would commence from the time the appeal is listed before the Tribunal for its judicial consideration either on a preliminary issue or on merits. An appeal would be listed 22 before the Tribunal if the conditions for filing an appeal are complied with. If the Memorandum of Appeal filed by an aggrieved person is in order, then, the appeal is listed before the Tribunal for judicial consideration with or without interlocutory applications. One of the interlocutory applications that may be filed along with an appeal is an application for condonation of delay in filing the appeal. Such an application would have to receive a judicial consideration by the Appellate Tribunal. While considering such an application, the Appellate Tribunal would, in substance, be considering as to whether the appeal should be entertained or not. In other words, if the application for condonation of delay is dismissed, automatically, the appeal would also stand dismissed. On the other hand, if the application for condonation of delay is allowed, the appeal would then be considered on merits. Therefore, "entertaining of an appeal" by the Tribunal would mean when the appeal is listed before the Tribunal along with or without an interlocutory application such as an application for condonation of delay i.e., for its judicial consideration. 23 In M/s Lakshminaratan Engineering Works Ltd. Vs. Assistant Commissioner, Sales Tax, Kanpur Range, Kanpur (AIR 1968 SC 488), the Hon'ble Supreme Court has stated that the word "entertain" means the first occasion at which the court takes up the matter for consideration. Without taking note of this aspect, the Madras High Court has held that sub-section (2) of Section 18 would not be applicable at the stage of considering an application for condonation of delay in filing the appeal. The court has thereafter also held that the Appellate Tribunal is not a court and, therefore, there cannot be an automatic extension of the provisions of the Limitation Act to an appeal under Section 18 of the Act, as there is no express provision in the SARFAESI Act indicating the applicability of the provisions of the Limitation Act. Therefore, the Madras High Court has also held that the Appellate Tribunal has no power to condone the delay in preferring a statutory appeal under Section 18 of the SARFAESI Act. We do not also agree with the aforesaid reasoning.

24

16. In both the aforesaid judgments, sub-section (2) of Section 18 has not been considered in its proper perspective. In fact, in sub-section (7) of Section 17 of the Act also the provisions of the Debts Recovery Act, 1993 and the rules made thereunder have been made applicable to a proceeding under Section 17 of the Act before the Debts Recovery Tribunal.

16. In the case of Smt. Sajida Begum Vs. State Bank of India, a Division Bench of the Andhra Pradesh High Court has held that there is no express exclusion of the Limitation Act under the SARFAESI Act and, so far as Debts Recovery Act is concerned, under which the DRT and DRAT function and entertain original and appellate proceedings under the SARFAESI Act, clearly exercise powers of a civil court under CPC and in addition, the Limitation Act is expressly made applicable under Section 24 of the DRT Act. Therefore, sub-section (2) of Section 29 of the Limitation Act is attracted and thereby, Sections 4 to 24 of the Limitation Act would be applicable to the proceedings under Sections 17 and 18 of the SARFAESI Act 25 before the DRT as well as DRAT. Thus, the Andhra Pradesh High Court has held that the provisions of the Limitation Act are applicable under the special law i.e., SARFAESI Act. The court has not agreed with the decision of the Madhya Pradesh High Court. The court has also referred to a decision of the Mumbai High Court in the case of Uco Bank Vs. M/s Kanji Manji Kothari & Co., Mumbai [2008(4) MHLJ 424 = Laws (Bom) 2008(2) 173], wherein the Mumbai High Court has held that Section 5 of the Limitation Act would be applicable to an appeal or application under Section 17(1) of the SARFAESI Act. To the same effect is the decision of the Punjab & Haryana High Court in the case of Surinder Mahajan Vs. Debts Recovery Appellate Tribunal (C.W.P. No. 22567/2011, disposed of on 5.4.2013).

17. In the result, the Writ Petitions are allowed and the impugned order is quashed. The delay in filing the appeal before the Appellate Tribunal is condoned by consent of the parties and the appeal is restored on the file of the 26 Appellate Tribunal, to be disposed of in accordance with law. No costs.

Sd/-

CHIEF JUSTICE Sd/-

JUDGE ckc/-