Delhi High Court
Kumar Electronics vs Delhi Financial Corporation on 5 April, 2016
Author: Rajiv Sahai Endlaw
Bench: Rajiv Sahai Endlaw
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Date of decision: 5th April, 2016.
+ W.P.(C) No.14176/2009 & CMs No.11624/2016 (for stay) &
12665/2016 (of respondent for exemption from personal presence)
KUMAR ELECTRONICS ..... Petitioner
Through: Mr. Jagdev Singh, Adv.
Versus
DELHI FINANCIAL CORPORATION ....Respondent
Through: Mr. Sanjay Poddar, Sr. Adv. with Ms.
Saahila Lamba, Mr. Govind Kumar
and Ms. Pavni Poddar, Advs.
CORAM:
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW
1. The petition under Article 226 of the Constitution of India impugns
the orders / notices dated 22nd February, 2008 / 3rd March, 2008, 29th July,
2008 / 31st July, 2008 and 22nd October, 2009 / 23rd October, 2009 of the
respondent Delhi Financial Corporation (DFC) under Sections 29 and 32G
of the State Financial Corporations Act, 1951 (SFC Act).
2. Vide notice dated 22nd February, 2008 / 3rd March, 2008, the
respondent DFC invoked Sections 29 and 30 of the SFC Act and called upon
the petitioner to repay the outstanding loan of Rs.31,68,841/- (exclusive of
interest from 1st February, 2008) and informed the petitioner that upon the
W.P.(C) No.14176/2009 Page 1 of 11
failure of the petitioner, the respondent DFC will take over possession of all
the assets of the petitioner namely land, building, machinery situated at
Block No.7, Plot No.493, FIE Estate, Partpar Ganj, Delhi mortgaged with
the respondent DFC and dispose of the same at the costs and risk of the
petitioner.
3. Vide notice dated 29th / 31st July, 2008 to the petitioner, the
respondent DFC informed the petitioner of having taken over possession of
the aforesaid property of the petitioner on 24 th July, 2008 by serving a notice
on M/s Brookley Engineering India Pvt. Ltd., tenant of the petitioner in
occupation of the said property and yet again called upon the petitioner to
pay the total outstanding loan within thirty days, failing which the property
shall be disposed of.
4. Vide notice dated 22nd / 23rd October, 2009, the respondent DFC
informed Sh. Jagdish Kumar and Sh. Himender Kumar, partners of the
petitioner, of having taken over possession of the property aforesaid and of
having invited sealed tenders for sale thereof and informed them that the
tender would be opened on 30th October, 2009 and asked them to be present
at the said time and to bring a buyer, if they so desired.
W.P.(C) No.14176/2009 Page 2 of 11
5. The petition came up first before this Court on 23 rd December, 2009,
when while posting the same to 29th January, 2010, opportunity was given to
the petitioner to make a representation to the respondent DFC and
respondent DFC was directed to consider the said representation, if any.
The statement of the counsel for the respondent DFC that proceedings under
Section 32G of the SFC Act were also pending and no coercive action was
thus being contemplated against the petitioner till the next date of hearing
was also recorded. Thereafter the proceedings were adjourned from time to
time on the ground of the representation made by the petitioner being under
consideration by the respondent DFC. In this circumstance, in the order
dated 4th October, 2010 it was observed that the respondent DFC did not
appear to be in hurry in recovering its dues which were public monies and a
copy of the order was ordered to be sent to the Chairman-cum-Managing
Director of the respondent DFC for necessary action. However, the said
order also did not have any effect and the proceedings continued to be
adjourned. Though no notice of the petition had been issued but the
respondent DFC filed its counter affidavit and to which a rejoinder was filed
by the petitioner. The petitioner filed an additional affidavit dated 26th
September, 2011 to place some documents on record and when the matter
W.P.(C) No.14176/2009 Page 3 of 11
was listed on 27th September 2011, the counsel for the respondent DFC
sought time to respond thereto. On 12th July, 2012, it was informed that the
representation made by the petitioner had been disposed of vide letter dated
28th June, 2010 and that the petitioner vis-à-vis the same cause of action had
earlier filed a) CS No.260/2005 in the Karkardooma Courts which was
dismissed on 12th October, 2009; b) CM(M) No.705/1998 which was
dismissed vide order dated 23rd November, 1998; and, c) W.P.(C)
No.6668/1998 which was dismissed on 31st July, 2007 and that as on 1st
February, 2012, a sum of Rs.60,42,910/- was due to the respondent DFC
from the petitioner. CM No.128/2014 was filed by the petitioner seeking
stay of the tender invited by the respondent DFC of the property aforesaid.
Vide order dated 6th January, 2014 the decision of the respondent DFC with
respect to the tender was made subject to the outcome of the present petition.
However, on 9th January, 2014 it was informed that no offer / tender were
received. On 9th January, 2014, the parties were referred to mediation but
which remained unsuccessful.
6. Finding the conduct of the respondent DFC in defending the present
petition to be extremely casual, lackadaisical and at the cost of the public
money, vide order dated 29th March, 2016 again, personal presence of the
W.P.(C) No.14176/2009 Page 4 of 11
Chairman-cum-Managing Director of the respondent DFC was directed on
1st April, 2016. While seeking exemption of personal appearance of the
Chairman-cum-Managing Director, Mr. S.K. Jha, Executive Director of the
respondent DFC appeared and assured that steps would be taken for
ensuring proper representation of the respondent DFC before the Courts.
7. The counsel for the petitioner and the senior counsel for the
respondent DFC have been heard.
8. The counsel for the petitioner of course at the outset contended that
the petitioner is ready to settle with the respondent DFC and to pay the just
dues of the respondent DFC and an opportunity therefor be given. However
the said contention was rejected, finding that the loan against mortgage was
granted by the respondent DFC to the petitioner as far back as in the year
1993-1994 and upon defaults by the petitioner, the recall notice was given
by the respondent DFC as far back as on 20th March, 1996 and the first
notice under Section 29 of the SFC Act issued on 10th April, 1996 and
attempts for auctioning the property are being made since 26 th July, 1996. If
the petitioner in more than 20 years since has not settled, the hearing of the
petition cannot be derailed today for the said reason.
W.P.(C) No.14176/2009 Page 5 of 11
9. The counsel for the petitioner then contended that it is the respondent
DFC which is to blame in not disbursing the entire loan amount. However,
it was again immediately asked as to how it was open to the petitioner to
contend the same today i.e. after 23 years. If the petitioner had any
grievance in this respect and considered itself entitled to a mandamus to the
respondent DFC to disburse the entire loan, ought to have approached the
Court in the year 1995 and cannot make a defence thereof in this petition.
10. The counsel for the petitioner then drew attention to (I) order dated
28th July, 1996 disposing of CW No.3134/1996 filed by the petitioner, on the
statement of the counsel for the petitioner that the petitioner should be
permitted to raise the question of application of the subsidy scheme to the
loan taken by the petitioner "in the civil suit" and granting such liberty to the
petitioner; (II) order dated 31st July, 2007 of dismissal of W.P.(C)
No.6668/1996 filed by the petitioner on the ground of the petitioner having
filed Civil Suit No.260/2005 which was pending in the Karkardooma
Courts; and, (III) order dated 12th October, 2009 of the Court of the Civil
Judge, Karkardooma Courts of dismissal of the suit filed by the petitioner
for permanent injunction restraining the respondent DFC from dispossessing
the petitioner from the property and for a direction to the respondent DFC to
W.P.(C) No.14176/2009 Page 6 of 11
de-seal the property on the ground of a suit for permanent injunction
simplicitor, without a claim for declaration being not maintainable, and has
argued that the disputes of the petitioner with the respondent DFC as to the
quantum of the loan amount due have never been adjudicated on merits. It
is also informed that the respondent DFC has initiated proceedings under
Section 32G of the SFC Act and which are pending consideration and are
informed to be listed today also.
11. Per contra, the senior counsel for the respondent DFC has argued that
though the symbolic possession of the property was taken over by the
respondent DFC under Section 29 of the Act as far back as on 24th July,
2008 but the petitioner, notwithstanding the same has let out the same to
„Cipla‟. Attention in this regard was invited to Clause 5(xxiii) of the
Mortgage Deed whereunder the petitioner as mortgager had agreed not to
lease out mortgaged property or any part thereof, without prior approval of
the respondent DFC. It was argued that no permission for letting out had
been obtained. It was further informed that the proceedings under Section
32G of the SFC Act were initiated as far back as on 29th April, 2009 and this
petition was intended to frustrate those proceedings. It was further
contended that the dispute raised by the petitioner, of being entitled to
W.P.(C) No.14176/2009 Page 7 of 11
interest subsidy under the scheme floated vide office order dated 12 th April,
1994 is also a sham, as the loan was sanctioned to the petitioner on 24 th
December, 1993 under the General Scheme and without any provision for
application of subsidy and in any case the office order dated 12 th April, 1994
stands superseded vide office order dated 24th April, 1996, as per which the
interest subsidy was / is applicable to small borrowers of SC/ST category
and that too for units having a sanctioned loan upto Rs.1 lakh only, while the
sanction loan of the petitioner is of Rs.12 lakhs. Reliance is also placed on
my judgment dated 9th August, 2010 in W.P.(C) No.10026/2009 titled M/s
Gaurav Saurav Plast (India) Vs. Delhi Financial Corporation, LPA
No.699/2010 preferred whereagainst was dismissed by the Division Bench
on 26th May, 2014 and SLP(C) No.22940/2014 preferred whereagaisnt was
dismissed as withdrawn on 5th September, 2014.
12. I have considered the rival contentions.
13. The petitioner herein also, as the petitioner M/s Gaurav Saurav Plast
(India) supra, has successfully held up payment of dues of the respondent
DFC for the last over twenty years and has dragged the respondent DFC to
all possible foras. Not only so, the petitioner is found to have in violation of
the terms of the Mortgage Deed let out the property creating further
W.P.(C) No.14176/2009 Page 8 of 11
impediment to the respondent DFC taking over possession thereof. Such a
borrower cannot expect discretionary relief under Article 226 of the
Constitution from the Court. As observed in M/s Gaurav Saurav Plast
(India) supra, the respondent DFC has been set up to encourage
industrialization and offer assistance by giving financial assistance in the
shape of loans and advances etc. repayable in easy installments and if its
dues remain held up as the petitioner has succeeded in doing and if it is
embroiled in litigations before different courts, it would be prevented from
doing the laudable task for which it has been set-up. The petitioner is
disentitled from invoking the equitable jurisdiction of this Court and / or
from any equitable relief on this ground alone.
14. Not only so, the counsel for the petitioner has also not been able to
make any dent on the demands of the respondent DFC in the notices
impugned in the petition. The contention, of the respondent DFC having not
disbursed the entire loan and so having prejudiced the petitioner, as
aforesaid, is a stale one and the petitioner without having invoked its
remedies thereagainst is not entitled to use it to defeat the claims of the
respondent DFC. Similarly, the other ground urged, of the petitioner being
entitled to interest subsidy and the same having not been given to the
W.P.(C) No.14176/2009 Page 9 of 11
petitioner while computing the dues from the petitioner, is also not found to
be having any substance. Even otherwise, the petitioner having withdrawn
the CW No.3134/1996 in this respect with liberty to raise the said question
in the suit and having suffered dismissal of W.P.(C) No.6668/1998 also in
this respect, cannot now maintain a third petition on the same cause of action
and it matters not that the suit filed by the petitioner was dismissed on a
preliminary issue of maintainability. The petitioner having withdrawn the
earlier writ petition with the same grievance as made in this petition with
liberty to raise the said question in a suit and having suffered dismissal of
another petition also with the same grievance, on the ground of pendency of
suit, ought to have taken care to institute a suit in accordance with law and
after dismissal of the said suit cannot file a third petition. If the petitioner
was aggrieved from the order of dismissal of the suit, the petitioner ought to
have challenged the same but which order the petitioner allowed to attain
finality.
15. Thus, whichever way looked at, the petitioner is not entitled to any
relief. Rather, the petition is found to be by way of re-litigation and in abuse
of the process of the Court and is dismissed with costs of Rs50,000/- to the
respondent DFC payable within six weeks of release of this judgment and if
W.P.(C) No.14176/2009 Page 10 of 11
not paid shall be recovered as part of the other dues of the petitioner to the
respondent DFC.
RAJIV SAHAI ENDLAW, J.
APRIL 05, 2016 „bs‟..
(corrected and released on 16th June, 2016) W.P.(C) No.14176/2009 Page 11 of 11