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 15, Cited by 0]

Delhi High Court - Orders

Ambience Towers Pvt Ltd vs Bank Of Maharashtra And Anr on 13 December, 2021

Author: Prateek Jalan

Bench: Prateek Jalan

                          $~48 (2021 Cause List)
                          *     IN THE HIGH COURT OF DELHI AT NEW DELHI

                          +      W.P.(C) 14194/2021

                                 AMBIENCE TOWERS PVT LTD                  ..... Petitioner
                                             Through: Mr. Sanjeev Kakra, Senior
                                                      Advocate with Mr. Abhishek Batra
                                                      and Ms. Satabdi Dash, Advocates.

                                                              versus

                              BANK OF MAHARASHTRA AND ANR                     ..... Respondents
                                                Through: Mr. Nishant Awana, Advocate.
                          CORAM:
                          HON'BLE MR. JUSTICE PRATEEK JALAN
                                          ORDER

% 13.12.2021 The proceedings in the matter have been conducted through hybrid mode [physical and virtual hearing].

CM APPL. 44746/2021 (for exemption) Exemption allowed, subject to all just exceptions. This application stands disposed of.

W.P.(C) 14194/2021 & CM APPL. 44745/2021 (for interim relief)

1. Issue notice. Mr. Nishant Awana, learned counsel, accepts notice on behalf of the respondent No. 1-Bank of Maharashtra ["the Bank"]. The respondent No. 2-Mr. Vikas Maini is the Receiver appointed by the order of the Chief Metropolitan Magistrate ["CMM"] dated 10.11.2021. Notice to the Receiver is not necessary.

2. The petitioner assails measures taken by the Bank under the Securitization and Reconstruction of Financial Assets and Enforcement of Security Interest Act, 2002 ["SARFAESI Act"] in respect of its property Signature Not Verified Digitally Signed W.P.(C)14194/2021 Page 1 of 8 By:SHITU NAGPAL Signing Date:13.12.2021 21:59:36 [Plot No. 10, Community Centre, Block-B, Shalimar Bagh, New Delhi- 110088] ["the property"].

3. The petitioner had availed of a term loan of approximately ₹200 crores from the Bank in the year 2012. Due to defaults in the payment of EMIs, the account was classified as a Non-Performing Asset with effect from 29.05.2021. The Bank issued a demand notice under Section 13(2) of the SARFAESI Act dated 04.06.2021 in the sum of approximately ₹83.59 crores. Symbolic possession was taken by a notice under Section 13(4) of the SARFAESI Act dated 13.08.2021. At this stage, the petitioner filed a securitisation application, i.e. SA No. 149/2021, before the Debts Recovery Tribunal ["DRT"]-III, Delhi under Section 17 of the SARFAESI Act. During the pendency of the securitisation application, a further notice of symbolic possession was issued on 23.09.2021 and an application was also made under Section 14 of the SARFAESI Act before the CMM. The CMM has appointed a Receiver by virtue of the order dated 10.11.2021, and the Receiver has given notice to the petitioner dated 01.12.2021, intending to take possession of the property on 15.12.2021. The petitioner has challenged the subsequent measures by filing of interlocutory applications in the pending securitisation application. However, as the DRTs in Delhi are, at present, non- functional for want of Presiding Officers, the petitioner has been compelled to approach this Court under Article 226 of the Constitution.

4. As all the three DRTs in Delhi are without Presiding Officers, several petitions have been filed in this Court seeking similar reliefs. Although some petitions under Article 226 of the Constitution were entertained, it was thereafter brought to the notice of the Court that the Signature Not Verified Digitally Signed W.P.(C)14194/2021 Page 2 of 8 By:SHITU NAGPAL Signing Date:13.12.2021 21:59:36 Debts Recovery Appellate Tribunal ["DRAT"] is empowered to transfer the applications/petitions to another functional DRT within the jurisdiction of the DRAT on the ground of urgency, in exercise of the powers conferred by Section 17(7) of the SARFAESI Act read with Section 17A(2) of the Recovery of Debts and Bankruptcy Act, 1993 ["RDB Act"]. Several orders were passed by the DRAT, Delhi transferring proceedings from the DRTs in Delhi to the DRT, Jaipur, which is the only functional DRT within the jurisdiction of the DRAT, Delhi. This Court also disposed of petitions under Article 226 of the Constitution with liberty to the petitioners to approach the DRAT, Delhi for such relief.

5. However, the aforesaid course has now been rendered impossible by virtue of the fact that the learned Chairperson of the DRAT, Delhi has also demitted office on 30.10.2021 in terms of a notification dated 29.10.2021, issued by the Department of Financial Services, Ministry of Finance, Government of India.

6. The question to be considered in these circumstances is whether it would be appropriate to entertain the present proceedings on merits, or for this Court to exercise the power under Section 17(7) of the SARFAESI Act read with Section 17A(2) of the RDB Act, which read as follows:-

Section 17(7) of the SARFAESI Act -
"17- Right to Appeal-
(7) Save as otherwise provided in this Act, the Debts Recovery Tribunal shall, as far as may be, dispose of application in accordance with the provisions of the Recovery of Debts Due to Banks and Financial Institutions Signature Not Verified Digitally Signed W.P.(C)14194/2021 Page 3 of 8 By:SHITU NAGPAL Signing Date:13.12.2021 21:59:36 Act, 1993 (51 of 1993) and the rules made thereunder."

Section 17A(2) of the RDB Act -

"17A - Power of Chairperson of Appellate Tribunal xxxx xxxx xxxx (2) The Chairperson of an Appellate Tribunal having jurisdiction over the Tribunals may, on the application of any of the parties or on his own motion after notice to the parties, and after hearing them, transfer any case from one Tribunal for disposal to any other Tribunal"

7. It is clear from the above that the Chairperson of the DRAT has jurisdiction to transfer a case from one DRT under his/her jurisdiction to another DRT. In the present situation where the office of the Chairperson of DRAT, Delhi is also vacant, this Court has taken the view that exercise of such power by this Court would be the appropriate course, as the petitioner's ordinary statutory remedy has been rendered unavailable for reasons beyond his control. Enabling a party to invoke that remedy is preferable to entertaining the case on merits in writ proceedings. Orders to this effect have been passed inter alia in W.P.(C) 12808/2021 [Mr. Sujay Narendra Sumbh and Anr. vs. Housing Development Finance Corporation Ltd. and Anr.] on 16.11.2021 and W.P.(C) 13878/2021 [M/s A.S. Technobuild Pvt. Ltd. vs. Bank of India and Ors.] on 07.12.2021.

8. Although the existence of an alternative remedy is not an absolute bar to the exercise of jurisdiction under Article 226 of the Constitution, this Court has relied upon the judgments of the Supreme Court which make it clear, particularly in the context of proceedings under the SARFAESI Act, that the writ jurisdiction should rarely be exercised.

9. In United Bank of India vs. Satyawati Tondon and Others (2010) 8 SCC 110, the Court held as follows:-

Signature Not Verified Digitally Signed W.P.(C)14194/2021 Page 4 of 8 By:SHITU NAGPAL Signing Date:13.12.2021 21:59:36
"43. Unfortunately, the High Court overlooked the settled law that the High Court will ordinarily not entertain a petition under Article 226 of the Constitution if an effective remedy is available to the aggrieved person and that this rule applies with greater rigour in matters involving recovery of taxes, cess, fees, other types of public money and the dues of banks and other financial institutions. In our view, while dealing with the petitions involving challenge to the action taken for recovery of the public dues, etc. the High Court must keep in mind that the legislations enacted by Parliament and State Legislatures for recovery of such dues are a code unto themselves inasmuch as they not only contain comprehensive procedure for recovery of the dues but also envisage constitution of quasi-judicial bodies for redressal of the grievance of any aggrieved person. Therefore, in all such cases, the High Court must insist that before availing remedy under Article 226 of the Constitution, a person must exhaust the remedies available under the relevant statute.
xxxx xxxx xxxx
45. It is true that the rule of exhaustion of alternative remedy is a rule of discretion and not one of compulsion, but it is difficult to fathom any reason why the High Court should entertain a petition filed under Article 226 of the Constitution and pass interim order ignoring the fact that the petitioner can avail effective alternative remedy by filing application, appeal, revision, etc. and the particular legislation contains a detailed mechanism for redressal of his grievance.
46. It must be remembered that stay of an action initiated by the State and/or its agencies/instrumentalities for recovery of taxes, cess, fees, etc. seriously impedes execution of projects of public importance and disables them from discharging their constitutional and legal obligations towards the citizens. In cases relating to recovery of the dues of banks, financial institutions and secured creditors, stay granted by the High Court would have serious adverse impact on the Signature Not Verified Digitally Signed W.P.(C)14194/2021 Page 5 of 8 By:SHITU NAGPAL Signing Date:13.12.2021 21:59:36 financial health of such bodies/institutions, which (sic will) ultimately prove detrimental to the economy of the nation. Therefore, the High Court should be extremely careful and circumspect in exercising its discretion to grant stay in such matters. Of course, if the petitioner is able to show that its case falls within any of the exceptions carved out in Baburam Prakash Chandra Maheshwari v. Antarim Zila Parishad [AIR 1969 SC 556] , Whirlpool Corpn. v. Registrar of Trade Marks [(1998) 8 SCC 1] and Harbanslal Sahnia v. Indian Oil Corpn. Ltd. [(2003) 2 SCC 107] and some other judgments, then the High Court may, after considering all the relevant parameters and public interest, pass an appropriate interim order."

(Emphasis supplied.)

10. The observations in Satyawati Tondon (supra) have been followed by the Supreme Court inter alia in Authorized Officer, State Bank of Travancore and Another vs. Mathew K.C. (2018) 3 SCC 85 [paragraphs 5, 9 to 15], and the recent judgment in C. Bright vs. District Collector and Others (2021) 2 SCC 392 [paragraph 22].

11. I am of the view that the transfer of proceedings in the present case also to a functional DRT would be consistent with this approach of the Supreme Court, rather than entertaining the proceedings under Article 226 of the Constitution.

12. Mr. Sanjeev Kakra, learned Senior Counsel for the petitioner, states that the petitioner has deposited a sum of ₹2.5 crores with the Bank towards overdue interest, which has been encashed by the Bank on 26.11.2021. He draws my attention to a communication of the petitioner dated 01.12.2021, in which the petitioner has undertaken to deposit the balance overdue interest of ₹7 crores by the end of December, 2021. According to Mr. Awana, the overdue interest itself is to the tune of ₹9.51 Signature Not Verified Digitally Signed W.P.(C)14194/2021 Page 6 of 8 By:SHITU NAGPAL Signing Date:13.12.2021 21:59:36 crores. The reconciliation of the accounts is a matter for the parties to agitate before the DRT. For the moment, I am of the view that upon making a substantial deposit, the petitioner may be protected until the DRT can consider his request for interim relief.

13. For the aforesaid reasons, the writ petition, alongwith the pending application, is disposed of with the following directions:-

a. SA No. 149/2021 filed by the petitioner before the DRT-III, Delhi and pending applications therein, are transferred from the DRT-III, Delhi to the DRT, Jaipur.
b. The Registrar, DRT-III, Delhi, is directed to transmit the records of the said securitisation application and pending interlocutory applications therein to the DRT, Jaipur, digitally. c. Learned counsel for the petitioner is also directed to coordinate with the Registrar, DRT, Jaipur, to transmit the digital records of the aforesaid case to the DRT, Jaipur, if so permitted. d. The proceedings be listed before the DRT, Jaipur for directions/hearing on 16.12.2021 at 2:00 PM. The DRT, Jaipur will permit the parties to appear online [through video-conferencing], if they so request.
a. The DRT, Jaipur is directed to hear the petitioner's case, at least on the question of interim relief, and pass appropriate orders as expeditiously as possible, and latest by 28.12.2021. b. Subject to any other orders passed by the DRT, Jaipur in terms of the aforesaid directions, the Receiver appointed by the order of the CMM dated 10.11.2021 is directed to defer the proceedings for taking physical possession of the property until 30.12.2021 at Signature Not Verified Digitally Signed W.P.(C)14194/2021 Page 7 of 8 By:SHITU NAGPAL Signing Date:13.12.2021 21:59:36 11:00 AM. The Receiver will not be required to give any further notice to the petitioner for taking of possession of the property on the aforesaid date, subject to any orders passed by the DRT, Jaipur on the petitioner's application(s) in terms of this order. c. Mr. Kakra states that the petitioner will make a deposit of ₹2.5 crores with the Bank by 16.12.2021 and a further amount of ₹5 crores by 27.12.2021. The aforesaid amounts will be deposited and accepted without prejudice to the rights and contentions of the parties and subject to the orders that may be passed by the DRT, Jaipur.
d. The petitioner is directed not to create any third-party interests in the title or possession of the property, and to maintain status quo with regard to the character of the property.

14. It is made clear that this Court has not entered into the merits of the petitioner's case, which will be adjudicated by the DRT in accordance with law.

15. The writ petition, alongwith the pending application, is disposed of in these terms.

PRATEEK JALAN, J DECEMBER 13, 2021 'vp' Signature Not Verified Digitally Signed W.P.(C)14194/2021 Page 8 of 8 By:SHITU NAGPAL Signing Date:13.12.2021 21:59:36