Supreme Court of India
Punjab National Bank vs O.C. Krishnan And Ors on 13 August, 2001
Equivalent citations: AIR 2001 SUPREME COURT 3208, 2001 (6) SCC 569, 2001 AIR SCW 2993, 2001 (4) COM LJ 179 SC, 2001 (5) SCALE 196, 2001 (2) UJ (SC) 1491, 2001 (3) UPLBEC 2267, (2001) 4 COMLJ 179, (2002) 1 BANKJ 27, 2001 UJ(SC) 2 1491, (2001) 6 JT 408 (SC), 2001 (8) SRJ 253, 2001 ALL CJ 2 1603, (2001) 107 COMCAS 20, (2001) 2 BANKCAS 642, (2002) 2 ICC 221, (2001) 5 SCALE 196, (2001) WLC(SC)CVL 743, (2002) 1 BLJ 350, (2002) 1 MAD LW 65, (2002) 1 PUN LR 250, (2001) REVDEC 782, (2001) 3 UPLBEC 2267, (2002) 1 ANDHLD 43, (2001) 6 SUPREME 81, (2001) 4 RECCIVR 668, (2001) 45 ALL LR 22, (2001) 4 ALL WC 2589, (2001) 4 CIVLJ 529, (2001) 3 BANKCLR 1
Bench: B.N. Kirpal, N. Santosh Hegde
CASE NO.: Appeal (civil) 5287 of 2001 PETITIONER: PUNJAB NATIONAL BANK RESPONDENT: O.C. KRISHNAN AND ORS. DATE OF JUDGMENT: 13/08/2001 BENCH: B.N. KIRPAL & N. SANTOSH HEGDE JUDGMENT:
JUDGMENT 2001 Supp(1) SCR 466 The following Order of the Court was delivered :
Special leave granted.
In the instant case, a suit was filed by the appellant for recovery of money from the principal debtor as well as the guarantors. The suit was transferred to the Debts Recovery Tribunal and thereafter on 17th May, 1996 decree was passed by the Debts Recovery Tribunal, Calcutta.
The said suit was decieed for a sum of Rs. 12,09,175.39 against the principal debtor as well as against the guarantors, along with interest thereon, and it was further directed that the Recovery Officer shall first proceed to realise the amount on the sale of hypothecated plant and machinery and mortgaged property belonging to respondents 5 and 4 respectively and thereafter proceed to realise the balance, if any, in accordance with law. Pursuant thereto, certificate was issued and recovery proceedings started.
The respondent who was a guarantor and whose property was stated to have been mortgaged filed a petition under Article 227 before the High Court at Calcutta. The High Court allowed the petition by observing that as the mortgaged property was situated in Chennai the Debts Recovery Tribunal had no territorial jurisdiction in respect thereto and it could not have directed sale of mortgaged property It, accordingly, held that the Bank would be at liberty to proceed against defendant No. 4, respondent herein, in appropriate forum for recovery of debts by sale of mortgaged property. Hence this appeal.
In our opinion, the order which was passed by the Tribunal directing sale of mortgaged property was appealable under Section 20 of the Recovery of Debts Due to Banks and Financial Institutions Act, 1993 (for short "the Act"). The High Court ought not to have exercised its jurisdiction under Article 227 in view of the provision for alternative remedy contained in the Act. We Jo not propose to go into the correctness of the decision of the High Court an I whether the order passed by the Tribunal was correct or not has to be decided before an appropriate forum.
The Act has been enacted with a view to provide a special procedure for recovery of debts due to the banks and the financial institutions. There is hierarchy of appeal provided in the Act, namely, filing of an appeal under Section 20 and this last track procedure cannot be allowed to be derailed either b> taking recourse to proceedings under Articles 226 and 227 of the Constitution or by filing a civil suit, which is expressly barred. Even though a provision court under Articles 226 and 227 of the Constitution, nevertheless when there is an alternative remedy available judicial prudence demands that the court refrains from exercising its jurisdiction under the said constitutional provisions. This was a case where the High Court should not have entertained the petition under Article 227 of the Constitution and should have directed the respondent to take recourse to the appeal mechanism provided by the Act.
For the aforesaid reasons, this appeal is allowed and the impugned order of the Calcutta High Court in CO. No. 1305/1997 is set aside.