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 27, Cited by 0]

Gujarat High Court

Paresh Krishnakant Sampat vs Bank Of Baroda on 15 February, 2023

Author: Bhargav D. Karia

Bench: Bhargav D. Karia

                                                                                 NEUTRAL CITATION




    C/SCA/14538/2021                             JUDGMENT DATED: 15/02/2023

                                                                                  undefined




            IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

              R/SPECIAL CIVIL APPLICATION NO. 14538 of 2021


FOR APPROVAL AND SIGNATURE:


HONOURABLE MR. JUSTICE BHARGAV D. KARIA

==========================================================

1    Whether Reporters of Local Papers may be allowed
     to see the judgment ?

2    To be referred to the Reporter or not ?

3    Whether their Lordships wish to see the fair copy
     of the judgment ?

4    Whether this case involves a substantial question
     of law as to the interpretation of the Constitution
     of India or any order made thereunder ?

==========================================================
                       PARESH KRISHNAKANT SAMPAT
                                 Versus
                            BANK OF BARODA
==========================================================
Appearance:
RITESH D PATADIA(6460) for the Petitioner(s) No. 1
BHASKAR SHARMA(9209) for the Respondent(s) No. 1
JUHI D CHAVDA(8626) for the Respondent(s) No. 1
==========================================================

    CORAM:HONOURABLE MR. JUSTICE BHARGAV D. KARIA

                             Date : 15/02/2023

                            ORAL JUDGMENT

1. Heard learned advocate Mr. Ritesh D. Patadia for the petitioner and learned advocate Mr. Page 1 of 60 Downloaded on : Sun Sep 17 21:53:02 IST 2023 NEUTRAL CITATION C/SCA/14538/2021 JUDGMENT DATED: 15/02/2023 undefined Bhaskar Sharma for respondent no.1.

2. Learned advocate for the petitioner has tendered draft amendment. The same is allowed in terms of the draft. Amendment to be carried out forthwith.

3. Rule returnable forthwith. Learned advocate Mr. Bhaksar Sharma waives service of notice of rule on behalf of respondent bank.

4. By this petition under Article 226 of the Constitution of India, the petitioner has challenged the impugned show cause notice dated 08.07.2020 and subsequent actions of the respondent bank in declaring the petitioner as willful defaulter and the publication which has already been made in the newspaper vide Willful Defaulter Notice dated 10.06.2021 to publish the photograph in daily newspaper along with publication of Page 2 of 60 Downloaded on : Sun Sep 17 21:53:02 IST 2023 NEUTRAL CITATION C/SCA/14538/2021 JUDGMENT DATED: 15/02/2023 undefined photograph duly published on 14.08.2021 and in its website.

5. After filing of the petition, the Review Committee has passed the order confirming the decision of Committee of Executive on Willful Defaulters of the respondent bank to declare the petitioner as willful defaulter and therefore, the petitioner has also prayed to quash and set aside the Letter of Review Committee dated 15.04.2021.

6. Brief facts of the case are as under :

6.1) The petitioner was the erstwhile director of the Company - M/.s Roselabs Ltd.

and resigned from the Directorship of the Company on 26.07.2019.

6.2) It is the case of the petitioner that though he has nothing to do with the Page 3 of 60 Downloaded on : Sun Sep 17 21:53:02 IST 2023 NEUTRAL CITATION C/SCA/14538/2021 JUDGMENT DATED: 15/02/2023 undefined Company or with the respondent bank, as the petitioner had never signed any security documents or executed any guarantee deeds for the alleged credit facility, the respondent Bank has unnecessarily dragged him and illegally declared him as a willful defaulter vide the publication of the Willful Defaulter Notice dated 10.06.2021, which has not only hampered the business of the petitioner but also affected the petitioner both economically and socially and the respondent Bank has tarnished the image and reputation of the petitioner.

6.3) It is the case of the petitioner that he was not an active director of the company and on 26.07.2019, the petitioner resigned from the company.

6.4) It is the case of the petitioner that the company in which the petitioner was Page 4 of 60 Downloaded on : Sun Sep 17 21:53:02 IST 2023 NEUTRAL CITATION C/SCA/14538/2021 JUDGMENT DATED: 15/02/2023 undefined earlier the director was dealing with the respondent bank since more than 10 years and operating its various accounts with the respondent bank. The respondent bank had sanctioned various credit facilities on the basis of financial strength and performance of the company way back in the year 2008.

However, on account of deep recession in the global market, the company which was involved in highly specialized Pharma product faced bad weather in said product since 2013 and therefore, due to loss of investment and lack of financial assistance to meet with working capital deficit of the company, the company started incurring losses in business on account of which the respondent bank has classified the account of the Company as Non Performing Asset (NPA) in the year 2013 without extending badly needed financial assistance timely and without considering the proposal of re-schedulement and restructuring Page 5 of 60 Downloaded on : Sun Sep 17 21:53:02 IST 2023 NEUTRAL CITATION C/SCA/14538/2021 JUDGMENT DATED: 15/02/2023 undefined of the credit facilities.

6.5) It is the case of the petitioner that after a period of 7 years from the declaration as NPA, the respondent bank has declared the petitioner as willful defaulter without following the guidelines and circulars of RBI.

6.6) It is the case of the petitioner that the Company has not committed default of utilizing the finance from the respondent Bank for any other purpose except for which the finance was availed and even, the company has not diverted the funds for other purposes and the Company has not deployed borrowed funds for purpose/activities or creation of assets other than those for which the loan was sanctioned as alleged by the respondent Bank. The petitioner company has not defaulted in meeting its payment/repayment Page 6 of 60 Downloaded on : Sun Sep 17 21:53:02 IST 2023 NEUTRAL CITATION C/SCA/14538/2021 JUDGMENT DATED: 15/02/2023 undefined obligations to the respondent Bank and has neither siphoned any of the funds nor diverted the funds in form of other assets as alleged by the Respondent Bank and the company has not routed funds through any bank other than the respondent Bank or members of consortium without permission of them.

6.7) It is the case of the petitioner that upon the advertisement published in newspaper dated 10.06.2021, the petitioner came to know about the reasons of declaring the petitioner as willful defaulter.

6.8) It is the case of the petitioner that though the respondent bank has stated in the reasons that stocks of Rs. 1.46 Crore and book debt of Rs. 36.64 Crore available with the company as on 31.03.14 whereas the turnover made in the account from 01.04.2014 was Rs. 0.06 Crore only, the same is not Page 7 of 60 Downloaded on : Sun Sep 17 21:53:02 IST 2023 NEUTRAL CITATION C/SCA/14538/2021 JUDGMENT DATED: 15/02/2023 undefined correct inasmuch as the turnover during the year 2014-15 was Rs. 33,10,86,863. Further, though it stated by the respondent Bank that the company has diverted funds to associate companies, promoters, related parties to the tune of Rs. 5.97 Crore, it is not the company that has diverted such funds, and in fact despite various repeated requests, the respondent Bank did not provide any details for such alleged fund transfer. It is further the case of the petitioner that though the respondent Bank has stated that investments of the company increased from Rs. 1.73 Crore as on 31.03.2013 to Rs. 6.86 Crore as on 31.03.2014, in fact, the company has made investment in shares of Roselabs Bioscience -

a group company of the petitioner to the tune of Rs. 6.18 Crore and shares of Roselabs Polymers to the tune of Rs. 0.70 Crore, i.e., equivalent to Rs. 6.88 Crore after obtaining necessary permission to purchase such shares Page 8 of 60 Downloaded on : Sun Sep 17 21:53:02 IST 2023 NEUTRAL CITATION C/SCA/14538/2021 JUDGMENT DATED: 15/02/2023 undefined from the respondent bank. Further,it is the case of the petitioner that though the respondent Bank has stated that long term loans and advances to the tune of Rs. 0.46 Crore are shown as on 31.03.2014 and no details were provided to the forensic auditor, it is not true that no details were provided and on the contrary, a sum of Rs.

10,00,000/- was the lease deposit towards the Sadiram Estate and Rs. 36,00,000/- towards Woodlands Infra Construction Pvt. Ltd.

Further, the respondent Bank has stated that Short term loans and advances increased from Rs. 0.46 Crore as on 31.03.2013 to Rs. 9.83 Crore as on 31.03.2014, however, the Loans and advances on 31.03.2014 are as under :

    ENTITY                               AMOUNT
    Gopalka       Motors 12,00,000/-
    Investo Pvt Ltd.
    Pushpdant                            7,64,25,000/-
    Commotrade Pvt Ltd
    Roselabs              Polymers 1,32,000/-


                                  Page 9 of 60

                                                         Downloaded on : Sun Sep 17 21:53:02 IST 2023
                                                                                      NEUTRAL CITATION




C/SCA/14538/2021                                     JUDGMENT DATED: 15/02/2023

                                                                                      undefined




    Ltd
    Zameer Agrawal                    50,000/-

    Shivacid         India      Pvt 1,78,40,636/-
    Ltd


    6.9)           All    the        aforementioned                 loans           &

advances were squared up for the years 2014- 15, 2015-16 and 2016-17.

6.10) It is the case of the petitioners that without giving an opportunity for a personal hearing, the respondent bank as per its whims and fancies, declared the petitioner as a willful defaulter, keeping aside all the rules, regulations and guidelines issued by the respective authorities as well as the Reserve Bank of India too and published in the newspaper.

6.11) It is the case of the petitioner that before issuing the show cause notice even, it is mandatory for the respondent bank Page 10 of 60 Downloaded on : Sun Sep 17 21:53:02 IST 2023 NEUTRAL CITATION C/SCA/14538/2021 JUDGMENT DATED: 15/02/2023 undefined to place the material before the Committee headed by an Executive Director or equivalent and consisting of two other senior officers of the rank of GM/DGM for the purpose of declaring the petitioner as a willful defaulter. However, it is apparent that the Respondent Bank has failed to place any material before the Committee of the requisite composition as per the Guidelines of the Reserve Bank of India and in fact, no minutes of meeting has been provided by the Respondent Bank to show that the material was placed by the Respondent Bank for consideration of the Committee. Further, no shows cause notice was ever been served to the petitioner and it is only from the newspaper dated 10.06.2021, the petitioner came to know with regard to the issuance of show cause notice.

6.12) It is the case of the petitioner Page 11 of 60 Downloaded on : Sun Sep 17 21:53:02 IST 2023 NEUTRAL CITATION C/SCA/14538/2021 JUDGMENT DATED: 15/02/2023 undefined that though the respondent bank has stated that the decision taken by Committee of Executives declared by the respondent bank dated 11.01.2021 was served to the petitioner herein and further opportunity of hearing before the Review Committee was given to the petitioner, however said facts are absolutely vague and the petitioner was never served with show cause notice, decision of COE or the notice from review committee was ever been served.

6.13) It is the case of the petitioner that even the Bank had filed the Original Application under the Recovery of Debts Due to Banks and Financial Institutions Act (for short ' RDDB Act') bearing OA No. 543 of 2014 and the same was already adjudicated and the recovery proceeding is going on before the Recovery Officer, DRT, Ahmedabad under the RP No.695 of 2018 and nowhere in the entire Page 12 of 60 Downloaded on : Sun Sep 17 21:53:02 IST 2023 NEUTRAL CITATION C/SCA/14538/2021 JUDGMENT DATED: 15/02/2023 undefined pleadings of the Original Application, the Bank has disclosed or made any averment about the willful default. It was the case of the petitioner that the OA was adjudicated in the year 2018 and after a period of 4 years, the respondent Bank, wakes-up from a slumber and declares the petitioner as a willful defaulter as per its whims and fancies, keeping aside all the Rules, Regulations and Guidelines, and has even not bothered to follow the guidelines laid down by the Reserve Bank of India.

6.14) It is further the case of the petitioner that no opportunity was granted for a personal hearing and the petitioner could not make its meaningful personal representation before the committee, as it was completely unaware about such proceedings and the petitioner was declared as a willful defaulter abruptly and in fact, after the Page 13 of 60 Downloaded on : Sun Sep 17 21:53:02 IST 2023 NEUTRAL CITATION C/SCA/14538/2021 JUDGMENT DATED: 15/02/2023 undefined publication in the newspapers only, the petitioner came across about such proceedings, but it was too late, since the Respondent Bank had already declared the petitioner as a willful defaulter during that time period.

6.15) It is the case of the petitioner that without giving any opportunity to represent the case of the petitioner and to appear before the committee headed by an executive director and consisting of two other senior officers of the rank of GM/DGM, the respondent bank has taken arbitrary decision in declaring petitioner as a willful defaulter. Further, even no formal order has been passed and communicated to the petitioner. Thus without giving personal hearing, the decision taken by the respondent bank is against the mechanism provided for identification of willful defaulters as per Page 14 of 60 Downloaded on : Sun Sep 17 21:53:02 IST 2023 NEUTRAL CITATION C/SCA/14538/2021 JUDGMENT DATED: 15/02/2023 undefined master circular on willful defaulters dated 01.07.2014 (updated upto 07.01.2015). The said master circular provides grievances redressal mechanism which has also not been followed by the respondent bank. Even the guidelines issued in the said circular to declare a borrower company as a willful defaulter is grossly violated.

6.16) It is the case of the petitioner that without taking into consideration the aforesaid facts and circumstances, the respondent bank herein had declared the petitioner herein as willful defaulter as well as published the photos and names in newspaper dated 14.08.2021.

6.17) It is the case of the petitioner that after filing of the petition, the Review Committee has passed the order confirming the decision of Committee of Executive on Willful Page 15 of 60 Downloaded on : Sun Sep 17 21:53:02 IST 2023 NEUTRAL CITATION C/SCA/14538/2021 JUDGMENT DATED: 15/02/2023 undefined Defaulters of the respondent bank to declare the petitioner as willful defaulter which was informed to the petitioner vide Letter of Review Committee dated 15.04.2021, however, such letter was not served upon the petitioner.

6.18) Being aggrieved by such action of the respondent bank, the petitioner has preferred the present petition.

7. Learned advocate Mr. Ritesh D. Patadia for the petitioner submitted that the petitioner was not an active director of the company and he resigned Directorship of the said Company

- M/s. Roselabs Limited on 26.07.2019, and the petitioner is having no nexus, relation or interest in the said Company - Roselabs Limited. The Respondent Bank has illegally dragged the name of the petitioner and declared him as a willful defaulter.

Page 16 of 60 Downloaded on : Sun Sep 17 21:53:02 IST 2023

NEUTRAL CITATION C/SCA/14538/2021 JUDGMENT DATED: 15/02/2023 undefined 7.1) It was submitted that no material has been provided to show as to how the committee has come to conclusion of declaring the petitioner as willful defaulter.

7.2) It was submitted that the order of the Identification Committee is required to be provided with the show cause notice showing that the Committee had arrived to such a conclusion before issuance of a show cause notice, however, in the present case no such order or show cause notice was served to the petitioner. It was submitted that no opportunity was accorded to the petitioner for personal hearing.

7.3) Learned advocate Mr. Patadia submitted that when the show cause notice, which is the foundation of declaring someone as a willful defaulter is defective and Page 17 of 60 Downloaded on : Sun Sep 17 21:53:02 IST 2023 NEUTRAL CITATION C/SCA/14538/2021 JUDGMENT DATED: 15/02/2023 undefined unserved it is illegal and its existence does not prove and hence, the entire proceedings declaring the petitioner as a willful defaulter does not sustain and it is completely null and void abinitio and therefore, high handed action of the respondent bank in declaring the petitioner as a willful defaulter is itself completely an illegal process and without jurisdiction as well and all the actions initiated by the Respondent Bank towards declaring the petitioner as a willful defaulter is illegal, arbitrary and without jurisdiction.

7.4) It was submitted that the respondent Bank had filed the Original Application under the RDDB Act, bearing OA No. 543/2014 and the same was already adjudicated and the recovery proceeding is going on before the Recovery Officer, DRT, Ahmedabad under the RP No.695 of 2018 and nowhere in the entire pleadings Page 18 of 60 Downloaded on : Sun Sep 17 21:53:02 IST 2023 NEUTRAL CITATION C/SCA/14538/2021 JUDGMENT DATED: 15/02/2023 undefined of the Original Application, the Bank has disclosed or made any averment about the willful default by the present petitioner.

7.5) It was further submitted that the action of declaring the petitioner as willful defaulter is barred by limitation and further, the law empowers the authorized officer of the respondent bank to check/scrutinize the books of account of company at any point of time and without permission of director. However in the present case it seems that the authorized officer of the respondent bank gets its due diligence after 7-8 years about the alleged transaction due to which the petitioner is declared as willful defaulter.

7.6) It was submitted that due to non existence of any pleading in the OA and keeping silence for more than seven years Page 19 of 60 Downloaded on : Sun Sep 17 21:53:02 IST 2023 NEUTRAL CITATION C/SCA/14538/2021 JUDGMENT DATED: 15/02/2023 undefined itself proves that the present action is nothing but an intentional harassment to the petitioner herein.

7.7) It was submitted that the bank is in due knowledge of the fact that the address of the company and other directors are incorrect as the company and other directors have voluntarily handed over the possession of the said property to the bank towards recovery of dues and said properties are in possession of bank itself since 12.06.2019. It was submitted that when the notice is served at the address where the petitioner does not reside and the possession of the said address is with the respondent bank themselves, the question of service does not arise.

7.8) Learned advocate Mr. Patadia submitted that the OA was adjudicated in the year 2018 and NPA was declared in the year Page 20 of 60 Downloaded on : Sun Sep 17 21:53:02 IST 2023 NEUTRAL CITATION C/SCA/14538/2021 JUDGMENT DATED: 15/02/2023 undefined 2013 and after a period of 7-8 years, the Respondent Bank, wakes-up from a slumber and one fine morning declares the petitioner as a willful defaulter as per its whims and fancies, keeping aside all the Rules, Regulations and Guidelines and the respondent bank has even not bothered to follow the guidelines laid down by the Reserve Bank of India. It was submitted that the show cause notice had lapsed due to its time, and as a consequence the proceedings for Willful Default cannot be sustained anymore and hence also the declaration of the present petitioner as a willful defaulter is completely bad in law.

7.9) It was submitted that the principle of natural justice also stands violated in view of the failure of the Respondent bank to serve the Order of the Committee.

Page 21 of 60 Downloaded on : Sun Sep 17 21:53:02 IST 2023

NEUTRAL CITATION C/SCA/14538/2021 JUDGMENT DATED: 15/02/2023 undefined 7.10) It was submitted that the impugned actions of the respondent bank in declaring the petitioner as willful defaulter, itself is bad in law and in violation of RBI Circular. It was submitted that this Court in the matter of Ionic Metalliks and others V/s.

Union of India and others reported in 2015(2) GLH 156, while upholding the powers of RBI in issuing master circular relating to willful defaulter and its constitutional validity, clearly held that "...all the directors cannot be held liable for the default in repayment of the loan which might be for varied reasons beyond the control of such directors. We find element of arbitrariness in the policy of RBI. It is further held that each and every director need not be held responsible. The company be it a private or public, being a juristic person, is different from individual. Therefore, for all acts of company, each and every director need not be Page 22 of 60 Downloaded on : Sun Sep 17 21:53:02 IST 2023 NEUTRAL CITATION C/SCA/14538/2021 JUDGMENT DATED: 15/02/2023 undefined held responsible. It would depend upon the role of each of the directors so far as day to management and affairs of the company are concerned. Apart from social stigma, it is direct infringement on the right of such director to carry on trade or business under Article 19(1)(g) of Constitution of India..."

7.11) It was submitted that this Court has thus, reached to a conclusion that the master circular, so far as it is sought to make applicable to all the directors of the company is arbitrary and unreasonable and therefore, it is violative of Article 19(1)

(g) of the constitution of India and deserves to be struck down partially. It was therefore, submitted that the impugned show cause notices requires to be declared as null and void, illegal, unreasonable, arbitrary and in violation of Articles 14 and 19(1)(g) of the Constitution of India.

Page 23 of 60 Downloaded on : Sun Sep 17 21:53:02 IST 2023

NEUTRAL CITATION C/SCA/14538/2021 JUDGMENT DATED: 15/02/2023 undefined 7.12) Relying upon the regulations from the Master Circular on a Willful Defaulters of the Reserve Bank of India, it was submitted that mandatory pre-requisites to be complied with before issuing a show-cause notice for declaring a person as a willful defaulter are not followed in the case of the petitioner and neither the representation was considered nor the petitioner was given an opportunity for the personal hearing.

7.13) It was submitted that after filing of the petition, the Review Committee has passed the order confirming the decision of Committee of Executive on Willful Defaulters of the respondent bank to declare the petitioner as willful defaulter which was informed to the petitioner vide letter of Review Committee dated 15.04.2021, however, the same was never served upon the Page 24 of 60 Downloaded on : Sun Sep 17 21:53:02 IST 2023 NEUTRAL CITATION C/SCA/14538/2021 JUDGMENT DATED: 15/02/2023 undefined petitioner.

7.14) It was therefore, submitted that the impugned notice and subsequent action of the respondent bank to declare the petitioners as willful defaulters may be quashed and set aside.

8. On the other hand, the learned advocate Mr. Bhaskar Sharma submitted that filing of the present petition is the gross abuse of process of law and has been filed without any cause of action or without any proper or legal ground to challenge the classification of petitioner as Willful Defaulters.

8.1) It was submitted that the petitioner was one of the directors of the borrower company namely M/s Roselabs Ltd. on the date of NPA i.e. 30.06.2014 and tendering resignation dated 26.07.2019 by the Page 25 of 60 Downloaded on : Sun Sep 17 21:53:02 IST 2023 NEUTRAL CITATION C/SCA/14538/2021 JUDGMENT DATED: 15/02/2023 undefined petitioner does not rescue him from the liability and accountability for the period he was a Director of the Company.

8.2) It was submitted that the borrower company namely M/s. Roselabs Ltd has availed Cash Credit limit and Inland/Foreign Letter of credit facility from respondent bank.

However, due to default committed by the borrower, loan accounts were classified as NPA and O.A. no. 543/2014 for claim of Rs 10,01,69,949.67 was filed by the respondent bank before the DRT-1, Ahmedabad which was decided in favour of the respondent bank and Recovery Certificate no. 695/2018 was issued which is pending before the DRT-1, Ahmedabad.

8.3) It was submitted that a Show Cause notice for declaring the petitioner as Willful Defaulters dated 08.07.2020 was issued and was delivered to Shri Paresh Page 26 of 60 Downloaded on : Sun Sep 17 21:53:02 IST 2023 NEUTRAL CITATION C/SCA/14538/2021 JUDGMENT DATED: 15/02/2023 undefined Sampath and Shri Aashit Sunil Modi but post sent to M/s Rose Labs Ltd., Shri Pawan Kumar Agarwal, Shri Zameer Agarwal was returned back and show cause notice was also published in the Newspaper on 30.07.2020 in Divya Bhaskar and Business Standard.

8.4) It was submitted that reply/ representation dated 23.07.2020 from M/.s Roselabs Ltd. signed by Shri Pawan Agarwal to show cause notice dated 08.07.2020 was received on 28.07.2020 and vide letter dated 03.11.2020, the petitioner was informed to appear for hearing before the Committee of Executives on willful defaulters on 12.11.2020 at 2.30 pm. However, the petitioner did not appear before the Committee on 12.11.2020 and therefore, vide letter dated 11.01.2021 the petitioner was informed that Committee of Executives on Willful Defaulters (COE) of the Respondent Page 27 of 60 Downloaded on : Sun Sep 17 21:53:02 IST 2023 NEUTRAL CITATION C/SCA/14538/2021 JUDGMENT DATED: 15/02/2023 undefined Bank has decided to declare the petitioners as Willful Defaulters on the grounds mentioned in show cause notice after concluding that the Company has defaulted in meeting its payment/repayment obligations to the lender and has siphoned off the funds so that the funds have not been utilized for the specific purpose for which finance was availed of, nor the funds available with the company in the form of other assets. The petitioner was also informed that, if he desires, he may send further submission/representation, if any, for consideration by the Review Committee on Willful Defaulters within 15 days from the date of receipt of the letter as to why his account and he be not classified by the Respondent Bank as Willful Defaulter, however, no representation was submitted by the petitioner before the Review Committee.

Page 28 of 60 Downloaded on : Sun Sep 17 21:53:02 IST 2023

NEUTRAL CITATION C/SCA/14538/2021 JUDGMENT DATED: 15/02/2023 undefined 8.5) It was submitted that vide letter dated 15.04.2021 the petitioner was informed that Review Committee on Wilful Defaulters in its meeting held on 26.03.2021 confirmed the decision of the Committee of Executives on Wilful Defaulters.

8.6) Learned advocate Mr. Sharma submitted that the petitioners were declared Wilful Defaulters after giving ample time and proper hearing commencing from show cause notice dated 8.7.2020 issued to the petitioner. It was submitted that petitioner was properly classified as Wilful Defaulter in accordance with law after giving proper opportunity of hearing and ample opportunity to the petitioner with application of mind in the light of the facts and circumstances, more particularly, because the petitioner neither appeared in personal hearing nor submitted any representation before the Page 29 of 60 Downloaded on : Sun Sep 17 21:53:02 IST 2023 NEUTRAL CITATION C/SCA/14538/2021 JUDGMENT DATED: 15/02/2023 undefined Committee of Executives on Wilful Defaulters of the Respondent Bank. It was further submitted that in terms of RBI guidelines and to comply principles of natural justice, opportunity was granted to the Petitioner to send further submission/ representation, if any, for consideration by the Review Committee on Wilful Defaulters. Petitioner failed to submit any submission/ representation, in the aforesaid circumstances, after perusal of documents on record, Bank's Review Committee on Wilful Defaulters in its meeting held on 26.03.2021 confirmed the decision of the Committee of Executives on Wilful Defaulters.

8.7) It was submitted that there was no violation of principles of natural justice and Article 14 and 19(1)(g) of the Constitution of India as alleged by the petitioner. At this belated stage, present Page 30 of 60 Downloaded on : Sun Sep 17 21:53:02 IST 2023 NEUTRAL CITATION C/SCA/14538/2021 JUDGMENT DATED: 15/02/2023 undefined Special Civil Application is based upon afterthought and improvements which is nothing but gross abuse of the process of law. It was therefore, submitted that petition may not be entertained.

9. Having heard the learned advocates for the respective parties and having gone through the materials on record, in order to appreciate the contentions raised by the respective parties, it would be germane to refer to few Clauses of Master Circular on willful defaulter dated 1st July, 2015 issued by the RBI.

"Clause 2.1.3 : Wilful Default : A 'willful default' would be deemed to have occurred if any of the following events is noted:
(a) The unit has defaulted in meeting its payment/repayment obligations to the lender even when it has the capacity to honour the said obligations.
Page 31 of 60 Downloaded on : Sun Sep 17 21:53:02 IST 2023

NEUTRAL CITATION C/SCA/14538/2021 JUDGMENT DATED: 15/02/2023 undefined

(b) The unit has defaulted in meeting its payment/ repayment obligations to the lender and has not utilised the finance from the lender for the specific purposes for which finance was availed of but has diverted the funds for other purposes.

(c) The unit has defaulted in meeting its payment/ repayment obligations to the lender and has siphoned off the funds so that the funds have not been utilised for the specific purpose for which finance was availed of, nor are the funds available with the unit in the form of other assets.

(d) The unit has defaulted in meeting its payment/ repayment obligations to the lender and has also disposed off or removed the movable fixed assets or immovable property given for the purpose of securing a term loan without the knowledge of the bank/lender.

The identification of the willful default should be made keeping in view the track record of the borrowers and should not be decided on the basis of isolated transactions/ incidents. The default to be categorised as willful must be intentional, Page 32 of 60 Downloaded on : Sun Sep 17 21:53:02 IST 2023 NEUTRAL CITATION C/SCA/14538/2021 JUDGMENT DATED: 15/02/2023 undefined deliberate and calculated."

Clause no. 2.5 : Penal Measures The following measures should be initiated by the banks and FIs against the willful defaulters identified as per the definition indicated at paragraph 2.1.3 above:

a. No additional facilities should be granted by any bank / FI to the listed willful defaulters. In addition, such companies (including their entrepreneurs / promoters) where banks/ FIs have identified siphoning / diversion of funds, misrepresentation, falsification of accounts and fraudulent transactions should be debarred from institutional finance from the scheduled commercial banks, financial institutions, NBFCs, for floating new ventures for a period of 5 years from the date of removal of their name from the list of willful defaulters as published/disseminated by RBI/CICs.
b. The legal process, wherever warranted, against the borrowers/ guarantors and foreclosure for recovery of dues should be initiated expeditiously. The lenders Page 33 of 60 Downloaded on : Sun Sep 17 21:53:02 IST 2023 NEUTRAL CITATION C/SCA/14538/2021 JUDGMENT DATED: 15/02/2023 undefined may initiate criminal proceedings against willful defaulters, wherever necessary.
c. Wherever possible, the banks and FIs should adopt a proactive approach for a change of management of the willfully defaulting borrower unit.
d. A covenant in the loan agreements, with the companies to which the banks/ FIs have given funded/ non-
funded credit facility, should be incorporated by the banks/ FIs to the effect that the borrowing company should not induct on its board a person whose name appears in the list of willful defaulters and that in case, such a person is found to be on its board, it would take expeditious and effective steps for removal of the person from its board.
It would be imperative on the banks and FIs to put in place a transparent mechanism for the entire process so that the penal provisions are not misused and the scope of such discretionary powers are kept to the barest minimum. It should also be ensured that a solitary or isolated instance is not made the basis for imposing the penal action.


                           Page 34 of 60

                                                Downloaded on : Sun Sep 17 21:53:02 IST 2023
                                                                                NEUTRAL CITATION




C/SCA/14538/2021                               JUDGMENT DATED: 15/02/2023

                                                                                undefined




            Clause   no.3        :         Mechanism   for
            identification                 of      willful
            defaulters.

            The   mechanism  referred   to   in
            paragraph    2.5    above    should
generally include the following :
(a) The evidence of willful default on the part of the borrowing company and its promoter/whole-time director at the relevant time should be examined by a Committee headed by an Executive Director or equivalent and consisting of two other senior officers of the rank of GM/DGM.
(b) If the Committee concludes that an event of willful default has occurred, it shall issue a Show Cause Notice to the concerned borrower and the promoter/ whole-time director and call for their submissions and after considering their submissions issue an order recording the fact of willful default and the reasons for the same. An opportunity should be given to the borrower and the promoter/ whole-time director for a personal hearing if the Committee feels such an opportunity is necessary.
Page 35 of 60 Downloaded on : Sun Sep 17 21:53:02 IST 2023

NEUTRAL CITATION C/SCA/14538/2021 JUDGMENT DATED: 15/02/2023 undefined

(c) The Order of the Committee should be reviewed by another Committee headed by the Chairman/ Chairman & Managing Director or the Managing Director & Chief Executive Officer/ CEOs and consisting, in addition, to two independent directors/ non-

executive directors of the bank and the order shall become final only after it is confirmed by the said Review Committee. However, if the Identification Committee does not pass an order declaring a borrower as a willful defaulter, then the Review Committee need not be set up to review such decisions."

10. Thus, clause 2.1.3 defines 'willful default' as to who can be said to have committed a willful default as enumerated in Clause (a) to (d). Whereas, Clause-3 provides for mechanism for identification of willful defaulters. Clause - 2.5 provides consequences of declaring any lender as willful defaulter resulting into penal measures including criminal case. On perusal of the above provisions of Master Circular, Page 36 of 60 Downloaded on : Sun Sep 17 21:53:02 IST 2023 NEUTRAL CITATION C/SCA/14538/2021 JUDGMENT DATED: 15/02/2023 undefined the Identification Committee is required to examine the availability of evidence of willful default on the part of the borrower company and its promoter/whole time director and if such committee concludes that in the event of willful default is occurred, it is obligatory on the part of the Identification Committee to issue a show cause notice to the concerned borrower and promoter whole time director calling for their submissions and after considering their submissions an order recording the fact of willful default has to be passed giving reasons for the same.

Therefore, it is incumbent upon the Identification Committee to provide an opportunity of personal hearing to the borrower and promoter, whole time director or the persons, who are to be considered as willful defaulter and the decision of such Identification Committee is to be reviewed by any other Committee, which is Review Page 37 of 60 Downloaded on : Sun Sep 17 21:53:02 IST 2023 NEUTRAL CITATION C/SCA/14538/2021 JUDGMENT DATED: 15/02/2023 undefined Committee as per Clause-3(c) of the Master Circular.

11. The Division bench of the Bombay High Court in case of M/s. Kanchan Motors and others vs. Bank of India and others reported in 2018 SCC OnLine Bom 1761 has held as under

with regard to violation of principles of natural justice as under:
"14. On the close scrutiny of the aforesaid provisions of Master Circular, it is clear that the consequences of declaring any lender as wilful defaulter are serious in nature. It is also clear that for declaring a lender to be wilful defaulter specific finding is required to have been recorded in terms of Clasue 2.1.3(a) to (d) as the case may be. The Master Circular also provides a mechanism to be adopted for identifying the wilful defaulter. It includes, availability of evidence of wilful default on the part of borrowing company and its promoter/whole-time director which needs to be examined by the Identification Committee. If the Committee concludes that an event of wilful default has occurred, it is obligatory on the part of Identification Committee to issue a show cause notice to the concerned borrower and the Page 38 of 60 Downloaded on : Sun Sep 17 21:53:02 IST 2023 NEUTRAL CITATION C/SCA/14538/2021 JUDGMENT DATED: 15/02/2023 undefined promoter/whole-time director calling from their submissions and after considering their submissions as may be received, an order recording the fact of wilful default has to be passed after giving reasons for the same. It is also incumbent upon the Identification Committee to give an opportunity of personal hearing to borrower & promoter/ whole-time director if it feels that such opportunity is necessary. The said order of the Committee needs to be reviewed by another Committee (Review Committee) as per Clause 3(c) of the Master Circular.
15. Examining the present matter on the touch stone of the aforesaid provisions, we find that the Respondent Bank has failed to comply with the aforesaid mechanism provided under the Master Circular. It is clear from the record that in response to the notice issued by the Bank informing the Petitioners about their intentions to proceed against them for declaring them as willful defaulter and giving last chance to deposit outstanding amounts, the Petitioners have submitted a detailed reply dated 29th January, 2018 giving reasons as to why such proceeding cannot be initiated. However, it appears that thereafter the Identification Committee has passed an order on 9th March, 2018 recording that the Petitioners have committed wilful default. It is also an admitted fact that the copy of the order dated 9th March, 2018 was not supplied to the Petitioners even though a written request for the same was made. Moreover, in the stand of the Bank in reply to the Page 39 of 60 Downloaded on : Sun Sep 17 21:53:02 IST 2023 NEUTRAL CITATION C/SCA/14538/2021 JUDGMENT DATED: 15/02/2023 undefined Petition, it is stated that is not necessary to supply the copy of the order of the Identification Committee to the Petitioners.
16. In the circumstances, in our considered view the Respondents while declaring the Petitioners as wilful defaulter have violated the provisions contained in the Master Circular and have also acted in violation of the principles of natural justice. The impugned action which is penal in nature has been taken causing serious implication on the Petitioners without following the basis principles of natural justice. The impugned order of Review Committee as is clear from a bare reading of it, is a non speaking order as the operative part of the order of Review Committee which contains the reasons reads thus:
"The Review Committee has examined and reviewed the proceedings initiated order and the findings of the Identification Committee and found that they are in order and confirmed that you have committed the following willful default:
--
(Reasons) The unit has defaulted reasons in meeting its payment/repayment obligation to the lender and has not utilized the finance from lender even when it has capacity to honour the said obligations."

17. This according to our considered view the order of the Review Committee Page 40 of 60 Downloaded on : Sun Sep 17 21:53:02 IST 2023 NEUTRAL CITATION C/SCA/14538/2021 JUDGMENT DATED: 15/02/2023 undefined cannot be termed as reasoned order and as such it cannot be sustained.

18. We are also of the considered view that the Respondent Bank cannot be allowed to say that it is not necessary for them to supply copy of the order passed by the Identification Committee. As would be clear from Clause 3(b) of the Master Circular the Identification Committee has to record reasons while passing the order of recording the fact of commission of wilful default as also to assign valid reasons as to whether it is necessary to give the borrower and the the promoter/whole time director the opportunity of personal hearing. This requirement whether has been complied with or not could have been examined only if the said order was brought on record. But strangely in reply the Bank has taken a stand that the order dated 9th March, 2018 passed by the Identification Committee is the internal order and it is not supposed to be served upon the Petitioners. It is also stated by the Respondents in the reply that no question arises of serving the order dated 9th March, 2018 on the Petitioners and that the order dated 9th March, 2018 is the preliminary internal order and after its finalization by Review Committee, it is conveyed to the Petitioners. Thus from the stand taken by the Respondents, it is clear that they have neither supplied copy of the order passed by the Identification Committee to the Petitioners nor according to them it was necessary. It is also very strange that the said order has not even been brought on record by Page 41 of 60 Downloaded on : Sun Sep 17 21:53:02 IST 2023 NEUTRAL CITATION C/SCA/14538/2021 JUDGMENT DATED: 15/02/2023 undefined the Bank to deny the Petitioners' contention that their grounds raised through reply dated 29th January, 2018 to show cause notice against proposed declaration of wilful defaulter have not been considered and that as to why the Petitioners were denied the opportunity of being heard.

19. In our considered view the stand of the Bank that they are not obliged to furnish copy of the order passed by the Identification Committee cannot be sustained. Such stand if accepted would given rise to arbitrary exercise of powers as the Identification Committee may give complete go bye to the requirement of assigning reasons for declaring a party as Wilful Defaulter and also requirement of giving reasons as to why opportunity of personal hearing would not be necessary.

20. In the present case, as already observed even the order of Review Committee is bereft of any reasons for arriving at the conclusion that, "the Petitioners have defaulted in meeting its payment/repayment obligation to the lender even when it has capacity to honour the said obligation.

21. Having regard to the aforesaid in our considered view failure to supply the reasons by the Identification Committee of recording the fact that the Petitioners are in wilful default and as to why they need not be given an opportunity of hearing when in their Page 42 of 60 Downloaded on : Sun Sep 17 21:53:02 IST 2023 NEUTRAL CITATION C/SCA/14538/2021 JUDGMENT DATED: 15/02/2023 undefined reply dated 29th January, 2018 the Petitioners have raised various grounds opposing the proposed action of declaring them willful defaulter and sought opportunity of personal hearing cannot be said to be justified. Similarly absence of reasons in the order of Review Committee also amounts to denial of justice. It is now well settled that reasons are the live links between the minds of the decision taker to the controversy in question and the decision or conclusion arrived at. Reasons substitute subjectivity to objectivity right to reason is an indispensable part of sound judicial system. The rational is that the affected party can know why the decision has gone against him. One of the statutory requirement of the natural justice is spelling out reasons for the order made, in other words a speaking order. Even in respect of administrative order the giving of reasons is one of the fundamentals of good administration."

12. The Apex Court in case of State Bank Of India Vs. Jah Developers Private Limited and Others (Supra) while denying the right to be represented by a lawyer in the in-house proceedings contained in Para 3 of the Revised Circular dated 01.07.2015, has held that Revised Circular, being in public Page 43 of 60 Downloaded on : Sun Sep 17 21:53:02 IST 2023 NEUTRAL CITATION C/SCA/14538/2021 JUDGMENT DATED: 15/02/2023 undefined interest, must be construed reasonably as under:

"15. The next question that arises is whether an oral hearing is required under the Revised Circular dated 1-7- 2015. We have already seen that the said circular makes a departure from the earlier Master Circular in that an oral hearing may only be given by the First Committee at the first stage if it is so found necessary. Given the scheme of the Revised Circular, it is difficult to state that oral hearing is mandatory. It is even more difficult to state that in all cases oral hearings must be given, or else the principles of natural justice are breached. A number of judgments have held that natural justice is a flexible tool that is used in order that a person or authority arrive at a just result. Such result can be arrived at in many cases without oral hearing but on written representations given by parties, after considering which, a decision is then arrived at. Indeed, in a recent judgment in Gorkha Security Services v. State (NCT of Delhi) [Gorkha Security Services v. State (NCT of Delhi), (2014) 9 SCC 105] this Court has held, in a blacklisting case, that where serious consequences ensue, once a show-

cause notice is issued and opportunity to reply is afforded, natural justice is satisfied and it is not necessary to give oral hearing in such cases (see para 20).

Page 44 of 60 Downloaded on : Sun Sep 17 21:53:02 IST 2023

NEUTRAL CITATION C/SCA/14538/2021 JUDGMENT DATED: 15/02/2023 undefined

16. When it comes to whether the borrower can, given the consequences of being declared a wilful defaulter, be said to have a right to be represented by a lawyer, the judgments of this Court have held that there is no such unconditional right, and that it would all depend on the facts and circumstances of each case, given the governing rules and the fact situation of each case. Thus, in Mohinder Singh Gill v. Chief Election Commr. [Mohinder Singh Gill v. Chief Election Commr., (1978) 1 SCC 405] , in the context of election law, this Court held: (SCC p. 439, para 63) "63. In Wiseman v. Borneman [Wiseman v. Borneman, 1968 Ch 429 : (1968) 2 WLR 320 : (1967) 3 All ER 1045 (CA)] there was a hint of the competitive claims of hurry and hearing. Lord Reid said: 'Even where the decision has to be reached by a body acting judicially, there must be a balance between the need for expedition and the need to give full opportunity to the defendant to see material against him' (emphasis added). We agree that the elaborate and sophisticated methodology of a formalised hearing may be injurious to promptitude so essential in an election under way. Even so, natural justice is pragmatically flexible and is amenable to capsulation under the compulsive pressure of circumstances. To burke it altogether may not be a stroke of fairness except in very exceptional circumstances. Even in Wiseman [Wiseman v. Borneman, 1971 AC 297 : (1969) 3 WLR 706 (HL)] where all that was sought to be done was to see if there was a prima Page 45 of 60 Downloaded on : Sun Sep 17 21:53:02 IST 2023 NEUTRAL CITATION C/SCA/14538/2021 JUDGMENT DATED: 15/02/2023 undefined facie case to proceed with a tax case where, inevitably, a fuller hearing would be extended at a later stage of the proceedings, Lord Reid, Lord Morris of Borth-y-Gest and Lord Wilberforce suggested 'that there might be exceptional cases where to decide upon it ex parte would be unfair, and it would be the duty of the tribunal to take appropriate steps to eliminate unfairness' (Lord Denning, M.R., in Howard v. Borneman (2) [Howard v. Borneman (2), 1975 Ch 201 : (1974) 3 WLR 660 (CA)] summarised the observations of the Law Lords in this form). No doctrinaire approach is desirable but the court must be anxious to salvage the cardinal rule to the extent permissible in a given case. After all, it is not obligatory that counsel should be allowed to appear nor is it compulsory that oral evidence should be adduced. Indeed, it is not even imperative that written statements should be called for.

            Disclosure       of      the        prominent
            circumstances     and    asking      for   an
            immediate     explanation       orally     or
            otherwise   may,    in   many     cases,   be
            sufficient    compliance.     It    is   even

conceivable that an urgent meeting with the parties concerned summoned at an hour's notice, or in a crisis, even a telephone call, may suffice." (emphasis in original)

17. In Kavita v. State of Maharashtra (1) [Kavita v. State of Maharashtra (1), (1981) 3 SCC 558 : 1981 SCC (Cri) 743] (Kavita), this Court held, in the context of preventive detention, that even when a detenu makes a request for Page 46 of 60 Downloaded on : Sun Sep 17 21:53:02 IST 2023 NEUTRAL CITATION C/SCA/14538/2021 JUDGMENT DATED: 15/02/2023 undefined legal assistance before the Advisory Board, the Advisory Board is vested with a discretion whether to allow or disallow such legal assistance. This was despite the fact that adequate legal assistance may be essential for the protection of the fundamental right to life and personal liberty guaranteed by Article 21 of the Constitution. On facts, it was held that since the detenu had not made any request to the Advisory Board for any such permission, the Court was not prepared to hold that the detenu was denied the assistance of counsel so as to lead to the conclusion that procedural fairness under Article 21 of the Constitution was denied to him. Likewise, in Nand Lal Bajaj v. State of Punjab [Nand Lal Bajaj v. State of Punjab, (1981) 4 SCC 327 : 1981 SCC (Cri) 841] , this Court referred to Article 22(3)(b) of the Constitution of India which states that the right to consult and be defended by a legal practitioner of his choice is denied to a person who is arrested or detained under any law providing for preventive detention. This Court then went on to hold that normally, lawyers have no place in proceedings before the Advisory Board, and then went on to refer to Kavita [Kavita v. State of Maharashtra (1), (1981) 3 SCC 558 : 1981 SCC (Cri) 743] . It was finally held that since the detaining authority was allowed to be represented by counsel before the Advisory Board, whereas the detenu was not, the order of detention would be quashed as this would be discriminatory.

18. In J.K. Aggarwal v. Haryana Seeds Development Corpn. Ltd. [J.K. Aggarwal Page 47 of 60 Downloaded on : Sun Sep 17 21:53:02 IST 2023 NEUTRAL CITATION C/SCA/14538/2021 JUDGMENT DATED: 15/02/2023 undefined v. Haryana Seeds Development Corpn. Ltd., (1991) 2 SCC 283 : 1991 SCC (L&S) 483] , this Court, after discussing the case law, held in para 4, that the right of representation by a lawyer cannot be held to be a part of natural justice. No general principle valid in all cases can be enunciated. In the last analysis, a decision has to be reached on a case to case basis on situational particularities and the special requirements of justice of the case (see para 8).

19. In Crescent Dyes and Chemicals Ltd. v. Ram Naresh Tripathi [Crescent Dyes and Chemicals Ltd. v. Ram Naresh Tripathi, (1993) 2 SCC 115 : 1993 SCC (L&S) 360] , this Court held that a workman under the Industrial Disputes Act, 1947 has no right, under principles of natural justice, that he must be represented by counsel. After discussing several judgments, this Court concluded:

(SCC pp. 126-27 & 129, paras 12-13 & 17) "12. From the above decisions of the English Courts it seems clear to us that the right to be represented by a counsel or agent of one's own choice is not an absolute right and can be controlled, restricted or regulated by law, rules or regulations. However, if the charge is of a serious and complex nature, the delinquent's request to be represented through a counsel or agent could be conceded.
13. The law in India also does not concede an absolute right of representation as an aspect of the right to be heard, one of the elements of principle of natural justice. It has Page 48 of 60 Downloaded on : Sun Sep 17 21:53:02 IST 2023 NEUTRAL CITATION C/SCA/14538/2021 JUDGMENT DATED: 15/02/2023 undefined been ruled by this Court in (I) N. Kalindi v. Tata Locomotive & Engg. Co.

Ltd. [N. Kalindi v. Tata Locomotive & Engg. Co. Ltd., (1960) 3 SCR 407 : AIR 1960 SC 914] , (ii) Brooke Bond (India) (P) Ltd. v. S. Subba Raman [Brooke Bond (India) (P) Ltd. v. S. Subba Raman, (1961) 2 LLJ 417 (SC)] and (iii) Dunlop Rubber Co. (India) Ltd. v. Workmen [Dunlop Rubber Co. (India) Ltd. v. Workmen, (1965) 2 SCR 139 : AIR 1965 SC 1392] that there is no right to representation as such unless the company by its Standing Orders recognises such a right.

***

17. It is, therefore, clear from the above case-law that the right to be represented through counsel or agent can be restricted, controlled or regulated by statute, rules, regulations or Standing Orders. A delinquent has no right to be represented through counsel or agent unless the law specifically confers such a right. The requirement of the rule of natural justice insofar as the delinquent's right of hearing is concerned, cannot and does not extend to a right to be represented through counsel or agent. In the instant case, the delinquent's right of representation was regulated by the Standing Orders which permitted a clerk or a workman working with him in the same department to represent him and this right stood expanded on Sections 21 and 22(ii) permitting representation through an officer, staff-member or a member of the union, albeit on being authorised by the State Government. The object and purpose of such provisions is to ensure that the Page 49 of 60 Downloaded on : Sun Sep 17 21:53:02 IST 2023 NEUTRAL CITATION C/SCA/14538/2021 JUDGMENT DATED: 15/02/2023 undefined domestic enquiry is completed with despatch and is not prolonged endlessly. Secondly, when the person defending the delinquent is from the department or establishment in which the delinquent is working he would be well conversant with the working of that department and the relevant rules and would, therefore, be able to render satisfactory service to the delinquent. Thirdly, not only would the entire proceedings be completed quickly but also inexpensively. It is, therefore, not correct to contend that the Standing Order or Section 22(ii) of the Act conflicts with the principles of natural justice."

20. In Railway Protection Force v. K. Raghuram Babu [Railway Protection Force v. K. Raghuram Babu, (2008) 4 SCC 406 :

(2008) 1 SCC (L&S) 1043] , this Court, in the context of a domestic/departmental enquiry held: (SCC p. 408, paras 9-11) "9. It is well settled that ordinarily in a domestic/departmental enquiry the person accused of misconduct has to conduct his own case vide N. Kalindi v.

Tata Locomotive & Engg. Co. Ltd. [N. Kalindi v. Tata Locomotive & Engg. Co. Ltd., (1960) 3 SCR 407 : AIR 1960 SC 914] Such an inquiry is not a suit or criminal trial where a party has a right to be represented by a lawyer. It is only if there is some rule which permits the accused to be represented by someone else, that he can claim to be so represented in an inquiry vide Brooke Bond (India) (P) Ltd. v. S. Subba Raman [Brooke Bond (India) (P) Ltd. v. S. Subba Raman, (1961) 2 LLJ 417 (SC)] .

Page 50 of 60 Downloaded on : Sun Sep 17 21:53:02 IST 2023

NEUTRAL CITATION C/SCA/14538/2021 JUDGMENT DATED: 15/02/2023 undefined

10. Similarly, in Cipla Ltd. v. Ripu Daman Bhanot [Cipla Ltd. v. Ripu Daman Bhanot, (1999) 4 SCC 188 : 1999 SCC (L&S) 847] it was held by this Court that representation could not be claimed as of right. This decision followed the earlier decision Bharat Petroleum Corpn. Ltd. v. Maharashtra General Kamgar Union [Bharat Petroleum Corpn. Ltd. v. Maharashtra General Kamgar Union, (1999) 1 SCC 626 : 1999 SCC (L&S) 361] in which the whole case law has been reviewed by this Court.

11. Following the above decision it has to be held that there is no vested or absolute right in any charge-sheeted employee to representation either through a counsel or through any other person unless the statute or rules/standing orders provide for such a right. Moreover, the right to representation through someone, even if granted by the rules, can be granted as a restricted or controlled right. Refusal to grant representation through an agent does not violate the principles of natural justice."

Ultimately, the Court upheld the validity of Rule 153.8 of the Railway Protection Force Rules, 1987, which permitted a friend to accompany a delinquent, who will not, however, be allowed to address the inquiry officer or be allowed to cross-examine witnesses.

21. It has also been argued before us that the present case, being a case where "wilful default" consists of facts which are known to the borrower, and as "wilful default" would only be the Page 51 of 60 Downloaded on : Sun Sep 17 21:53:02 IST 2023 NEUTRAL CITATION C/SCA/14538/2021 JUDGMENT DATED: 15/02/2023 undefined borrower's version of facts, no lawyer is needed as no complicated questions of law need to be presented before the In- House Committees. Thus, in Krishna Chandra Tandon v. Union of India [Krishna Chandra Tandon v. Union of India, (1974) 4 SCC 374 : 1974 SCC (L&S) 329] , this Court held: (SCC p. 381, para 17) "17. It was next argued that the appellant had asked for the assistance of an advocate but the same was refused. It was submitted that having regard to the intricacies of the case and particularly the ill health of the appellant, he should have been given the assistance of an advocate, and since that was not given there was no reasonable opportunity to defend. The High Court has rejected this submission and we think for good reasons. The appellant was not entitled under the Rules to the assistance of an advocate during the course of the enquiry. The learned Judges were right in pointing out that all that the appellant had to do in the course of the enquiry was to defend the correctness of his assessment orders. Clear indications had been given in the charges with regard to the unusual conduct he displayed in disposing of the assessment cases and the various flaws and defaults which were apparent on the face of the assessment records themselves. The appellant was the best person to give proper explanations. The circumstances in the evidence against him were clearly put to him and he had to give his explanation. An advocate could have hardly helped him in this. It was not a Page 52 of 60 Downloaded on : Sun Sep 17 21:53:02 IST 2023 NEUTRAL CITATION C/SCA/14538/2021 JUDGMENT DATED: 15/02/2023 undefined case where oral evidence was recorded with reference to accounts and the petitioner required the services of a trained lawyer for cross-examining the witnesses. There was no legal complexity in the case. We do not, therefore, accede to the contention that the absence of a lawyer deprived the appellant of a reasonable opportunity to defend himself."

22. Also, in National Seeds Corpn. Ltd. v. K.V. Rama Reddy [National Seeds Corpn. Ltd. v. K.V. Rama Reddy, (2006) 11 SCC 645 : (2007) 1 SCC (L&S) 512] , this Court laid down: (SCC p. 648, para

7) "7. The law in this country does not concede an absolute right of representation to an employee in domestic enquiries as part of his right to be heard and that there is no right to representation by somebody else unless the rules or regulation and standing orders, if any, regulating the conduct of disciplinary proceedings specifically recognise such a right and provide for such representation: see N. Kalindi v. Tata Locomotive & Engg. Co. Ltd. [N. Kalindi v. Tata Locomotive & Engg. Co. Ltd., (1960) 3 SCR 407 : AIR 1960 SC 914], Dunlop Rubber Co. (India) Ltd. v. Workmen [Dunlop Rubber Co. (India) Ltd. v. Workmen, (1965) 2 SCR 139 : AIR 1965 SC 1392],Crescent Dyes and Chemicals Ltd. v. Ram Naresh Tripathi [Crescent Dyes and Chemicals Ltd. v. Ram Naresh Tripathi, (1993) 2 SCC 115 : 1993 SCC (L&S) 360] and Indian Overseas Bank v. Officers' Assn. [Indian Page 53 of 60 Downloaded on : Sun Sep 17 21:53:02 IST 2023 NEUTRAL CITATION C/SCA/14538/2021 JUDGMENT DATED: 15/02/2023 undefined Overseas Bank v. Officers' Assn., (2001) 9 SCC 540 : 2002 SCC (L&S) 1043] "

23. The Court then held: (National Seeds Corpn. Ltd. case [National Seeds Corpn. Ltd. v. K.V. Rama Reddy, (2006) 11 SCC 645 : (2007) 1 SCC (L&S) 512] , SCC pp. 650-51, para 10)

"10. Learned counsel for the appellant Corporation has brought to our notice office memorandum dated 21-11-2003 by which the prayer to engage a legal practitioner to act as a defence assistant was rejected. Reference was made to the Rules, though no specific reference has been made to the discretion available to be exercised in particular circumstances of a case. The same has to be noted in the background of the basis of prayer made for the purpose. The reasons indicated by the respondent for the purpose were: (a) amount alleged to have been misappropriated is Rs 63.67 lakhs, (b) a number of documents and number of witnesses are relied on by the respondent, and (c) the prayer for availing services of the retired employee has been rejected and the respondent is unable to get any assistance to get any other able co- worker. None of these factors are really relevant for the purpose of deciding as to whether he should be granted permission to engage the legal practitioner. As noted earlier, he had to explain the factual position with reference to the documents sought to be utilised against him. A legal practitioner would not be in a position to assist the respondent in this regard.

Page 54 of 60 Downloaded on : Sun Sep 17 21:53:02 IST 2023

NEUTRAL CITATION C/SCA/14538/2021 JUDGMENT DATED: 15/02/2023 undefined It has not been shown as to how a legal practitioner would be in a better position to assist the respondent so far as the documents in question are concerned. As a matter of fact, he would be in a better position to explain and throw light on the question of acceptability or otherwise and the relevance of the documents in question. The High Court [K.V. Rama Reddy v. National Seeds Corpn. Ltd., 2004 SCC OnLine Kar 654] has not considered these aspects and has been swayed by the fact that the respondent was physically handicapped person and the amount involved is very huge. As option to be assisted by another employee is given to the respondent, he was in no way prejudiced by the refusal to permit engagement of a legal practitioner. The High Court's order is, therefore, unsustainable and is set aside."

24. Given the above conspectus of case law, we are of the view that there is no right to be represented by a lawyer in the in-house proceedings contained in Para 3 of the Revised Circular dated 1- 7-2015, as it is clear that the events of wilful default as mentioned in Para 2.1.3 would only relate to the individual facts of each case. What has typically to be discovered is whether a unit has defaulted in making its payment obligations even when it has the capacity to honour the said obligations; or that it has borrowed funds which are diverted for other purposes, or siphoned off funds so that the funds have not been utilised for the specific purpose for which the finance was made Page 55 of 60 Downloaded on : Sun Sep 17 21:53:02 IST 2023 NEUTRAL CITATION C/SCA/14538/2021 JUDGMENT DATED: 15/02/2023 undefined available. Whether a default is intentional, deliberate, and calculated is again a question of fact which the lender may put to the borrower in a show-cause notice to elicit the borrower's submissions on the same. However, we are of the view that Article 19(1)(g) is attracted in the facts of the present case as the moment a person is declared to be a wilful defaulter, the impact on its fundamental right to carry on business is direct and immediate. This is for the reason that no additional facilities can be granted by any bank/financial institutions, and entrepreneurs/promoters would be barred from institutional finance for five years. Banks/financial institutions can even change the management of the wilful defaulter, and a promoter/director of a wilful defaulter cannot be made promoter or director of any other borrower company. Equally, under Section 29-A of the Insolvency and Bankruptcy Code, 2016, a wilful defaulter cannot even apply to be a resolution applicant. Given these drastic consequences, it is clear that the Revised Circular, being in public interest, must be construed reasonably. This being so, and given the fact that Para 3 of the Master Circular dated 1-7-2013 permitted the borrower to make a representation within 15 days of the preliminary decision of the First Committee, we are of the view that first and foremost, the Committee comprising of the Executive Director and two other senior officials, being the First Committee, after following Para 3(b) of the Revised Circular dated 1-7-2015, must give its order to the borrower as Page 56 of 60 Downloaded on : Sun Sep 17 21:53:02 IST 2023 NEUTRAL CITATION C/SCA/14538/2021 JUDGMENT DATED: 15/02/2023 undefined soon as it is made. The borrower can then represent against such order within a period of 15 days to the Review Committee. Such written representation can be a full representation on facts and law (if any). The Review Committee must then pass a reasoned order on such representation which must then be served on the borrower. Given the fact that the earlier Master Circular dated 1-7-2013 itself considered such steps to be reasonable, we incorporate all these steps into the Revised Circular dated 1- 7-2015. The impugned judgment [SBI v. Jah Developers (P) Ltd., LPA No. 113 of 2015 sub nom Punjab National Bank v. Kingfisher Airlines Ltd., 2015 SCC OnLine Del 14128 : (2016) 154 DRJ 164] [Kingfisher Airlines Ltd. v. Union of India, 2015 SCC OnLine Bom 6075 : (2016) 2 Mah LJ 838] is, therefore, set aside, and the appeals are allowed in terms of our judgment. We thank the learned Amicus Curiae, Shri Parag Tripathi, for his valuable assistance to this Court."

13. In view of the above conspectus of the law and undisputed facts of this case, it is apparent that the respondent bank has failed to comply with the aforesaid mechanism provided under the Revised Master Circular as petitioners were never informed by the Identification Committee by issuing show Page 57 of 60 Downloaded on : Sun Sep 17 21:53:02 IST 2023 NEUTRAL CITATION C/SCA/14538/2021 JUDGMENT DATED: 15/02/2023 undefined cause notice and the notice was issued by the respondent bank to which the petitioners filed detailed reply but the order passed by the Identification Committee recording that the petitioners have committed willful default was never provided to the petitioners. The petitioners came to know about declaring them as willful defaulter only from the website.

14. It emerges from the record that the copy of the order passed by the Identification Committee was never supplied to the petitioners even though written request for the same was made by the petitioners. In view of the above facts and circumstances, the respondent bank while declaring the petitioners as willful defaulter has violated the provisions contained in the Revised Master Circular and has also acted in violation of principles of natural justice.

Page 58 of 60 Downloaded on : Sun Sep 17 21:53:02 IST 2023

NEUTRAL CITATION C/SCA/14538/2021 JUDGMENT DATED: 15/02/2023 undefined As the impugned action which is penal in nature has been taken causing serious implication to the petitioners without following the basis of principles of natural justice, the impugned action of the respondent bank identifying the account of the petitioners as willful default and subsequent action of reporting of name of the petitioners as willful defaulters in newspapers are liable to be quashed and set aside.

15. In view of the foregoing reasons, the petitions succeed and are accordingly allowed. The impugned action of the respondent bank identifying the account of the petitioners as willful defaulters and subsequent reporting of the names of the petitioners in newspapers as willful defaulters is hereby quashed and set aside and the matter is remanded back to the Page 59 of 60 Downloaded on : Sun Sep 17 21:53:02 IST 2023 NEUTRAL CITATION C/SCA/14538/2021 JUDGMENT DATED: 15/02/2023 undefined Identification Committee of the respondent bank to follow the procedure as prescribed in Master Circular dated 1st July, 2015 by issuing a show cause notice to the petitioners and providing opportunity to the petitioners as per Clause-3 of the said circular. Such exercise by the Identification Committee and thereafter by the Review Committee shall be completed within the period of six months from the date of receipt of this order.

16. Rule is made absolute to the aforesaid extent. No order as to costs.

(BHARGAV D. KARIA, J) RAGHUNATH R NAIR Page 60 of 60 Downloaded on : Sun Sep 17 21:53:02 IST 2023