Union of India - Act
The Securitisation And Reconstruction Of Financial Assets And Enforcement Of Security Interest Act, 2002
UNION OF INDIA
India
India
The Securitisation And Reconstruction Of Financial Assets And Enforcement Of Security Interest Act, 2002
Act 54 of 2002
- Published on 17 December 2002
- Commenced on 17 December 2002
- [This is the version of this document at 12 August 2016.]
- [Amended by THE ENFORCEMENT OF SECURITY INTEREST AND RECOVERY OF DEBTS LAWS (AMENDMENT) ACT, 2004 (Act 30 of 2004) on 29 December 2004]
- [Amended by THE ENFORCEMENT OF SECURITY INTEREST AND RECOVERY OF DEBTS LAWS AND MISCELLANEOUS PROVISIONS (AMENDMENT) ACT, 2016 (Act 44 of 2016) on 12 August 2016]
081.
Statement of Objects and Reasons.-The financial sector has been one of the key drivers in India's efforts to achieve success in rapidly developing its economy. While the banking industry in India is progressively complying with the international prudential norms and accounting practices, there are certain areas in which the banking and financial sector do not have a level playing field as compared to other participants in the financial markets in the world. There is no legal provision for facilitating securitisation of financial assets of banks and financial institutions. Further, unlike international banks, the banks and financial institutions in India do not have power to take possession of securities and sell them. Our existing legal framework relating to commercial transactions has not kept pace with the changing commercial practices and financial sector reforms. This has resulted in slow pace of recovery of defaulting loans and mounting levels of non-performing assets of banks and financial institutions. Narasimham Committee I and II and Andhyarujina Committee constituted by the Central Government for the purpose of examining banking sector reforms have considered the need for changes in the legal system in respect of these areas. These Committees, inter alia, have suggested enactment of a new legislation for securitisation and empowering banks and financial institutions to take possession of the securities and to sell them without the intervention of the Court. Acting on these suggestions, the Securitisation and Reconstruction of Financial Assets and Enforcement of Security Interest Ordinance, 2002 was promulgated on the 21st June, 2002 to regulate securitisation and reconstruction of financial assets and enforcement of security interest and for matters connected therewith or incidental thereto. The provisions of the Ordinance would enable banks and financial institutions to realise long-term assets, manage problem of liquidity, asset liability mismatches and improve recovery by exercising powers to take possession of securities, sell them and reduce non-performing assets by adopting measures for recovery or reconstruction.2. It is now proposed to replace the Ordinance by a Bill, which, inter alia, contains provisions of the Ordinance to provide for-(a) registration and regulation of [asset reconstruction company] by the Reserve Bank of India;(b) facilitating securitisation of financial assets of banks and financial institutions with or without the benefit of underlying securities;(c) facilitating easy transferability of financial assets by the [asset reconstruction company] to acquire financial assets of banks and financial institutions by issue of debentures or bonds or any other security in the nature of a debenture;(d) empowering [asset reconstruction company] to raise funds by issue of security receipts to [qualified buyers];(e) facilitating reconstruction of financial assets acquired by exercising powers of enforcement of securities or change of management or other powers which are proposed to be conferred on the banks and financial institutions;(f) declaration of any [asset reconstruction company] registered with the Reserve Bank of India as a public financial institution for the purpose of section 4-A of the Companies Act, 1956;(g) defining "security interest" as any type of security including mortgage and change on immovable properties given for due repayment of any financial assistance given by any bank or financial institution;(h) empowering banks and financial institutions to take possession of securities given for financial assistance and sell or lease the same or take over management in the event of default, i.e., classification of the borrower's account as non-performing asset in accordance with the directions given or under guidelines issued by the Reserve Bank of India from time to time;(i) the rights of a secured creditor to be exercised by one or more of its officers authorised in this behalf in accordance with the rules made by the Central Government;(j) an appeal against the action of any bank or financial institution to the concerned Debts Recovery Tribunal and a second appeal to the Appellate Debts Recovery Tribunal;(k) setting up or causing to be set up a Central Registry by the Central Government for the purpose of registration of transactions relating to securitisation, asset reconstruction and creaiion of security interest;(l) application of the proposed legislation initially to banks and financial institutions and empowerment of the Central Government to extend the application of the proposed legislation to non-banking financial companies and other entities;(m) non-application of the proposed legislation to security interests in agricultural lands, loans not exceeding rupees one lakh and cases where eighty per cent. of the loans are repaid by the borrower.Amendment Act 30 of 2004-Statement of Objects and Reasons.-The Securitisation and Reconstruction of Financial Assets and Enforcement of Security Interest Act, 2002 was enacted to regulate securitisation and reconstruction of financial assets and enforcement of security interest and for matters connected thereto. The Act enables the banks and financial institutions to realise long-term assets, manage problems of liquidity, asset liability mis-match and improve recovery by exercising powers to take possession of securities, sell them and reduce non-performing assets by adopting measures for recovery or reconstruction. The Act further provides for setting up of asset reconstruction companies which are empowered to take possession of secured assets of the borrower including the right to transfer by way of lease, assignment or sale and realise the secured assets and take over the management of the business of the borrower.2. The Hon'ble Supreme Court, in the case of Mardia Chemicals Ltd. v. Union of India A.I.R. 2004 S.C. 2371: (2004) 4 S.C.C. 311, inter alia,(a) upheld the validity of the provisions of the said Act except that of sub-section (2) of section 17 which was declared ultra vires article 14 of the Constitution. The said sub-section provides for deposit of seventy-five per cent. of the amount claimed before entertaining an appeal (petition) by the Debts Recovery Tribunal (DRT) under section 17;(b) observed that in cases where a secured creditor has taken action under sub-section (4) of section 13 of the said Act, it would be open to borrowers to file appeals under section 17 of the Act within the limitation as prescribed therefor. It also observed that if the borrower, after service of notice under sub-section (2) of section 13 of the said Act, raises any objection or places facts for consideration of the secured creditor, such reply to the notice must be considered with due application of mind and the reasons for not accepting the objections, howsoever brief that may be, must be communicated to the borrower. The reasons so communicated shall only be for the purposes of the information/knowledge of the borrower without giving rise to any right to approach the Debts Recovery Tribunal under section 17 of the Act, at that stage.3. In view of the above judgment of the Hon'ble Supreme Court and also to discourage the borrowers to postpone the repayment of their dues and also enable the secured creditor to speedily recover their debts, if required, by enforcement of security or other measures specified in sub-section (4) of section 13 of the said Act, it had become necessary to amend the provisions of the said Act.4. Since the Parliament was not in session and it was necessary to take immediate action to amend the said Act for the above reasons, the Enforcement of Security Interest and Recovery of Debts Laws (Amendment) Ordinance, 2004 was promulgated on the 11th November, 2004.5. The said Ordinance amends the Securitisation and Reconstruction of Financial Assets and Enforcement of Security Interest Act, 2002, the Recovery of Debts Due to Banks and Financial Institutions Act, 1993 and the Companies Act, 1956. Chapter II of the Ordinance which amends the Securitisation and Reconstruction of Financial Assets and Enforcement of Security Interest Act, 2002,-(a) require the secured creditor to consider, in response to the notice issued by the secured creditor under sub-section (2) of section 13 of the said Act, any representation made or objection raised by the borrower and cast an obligation upon the secured creditor to communicate within one week of receipt of such representation or objection the reasons for non-acceptance of the representation or objection to the borrower and take possession of the secured asset only after reasons for not accepting the objections of the borrower have been communicated to him in writing;(b) enable the borrower to make an application before the Debts Recovery Tribunal without making any deposit (instead of filing an appeal before the Debts Recovery Tribunal after depositing seventy-five per cent. of the amount claimed with the notice by the secured creditor);(c) provides that the Debts Recovery Tribunal shall dispose of the application as expeditiously as possible and dispose of such application within sixty days from the date of such applications so that the total period of pendency of the application with such Tribunal shall not exceed four months;(d) make provision for transfer of pending applications to any one of the Debts Recovery Tribunal in certain cases;(e) enables any person aggrieved by any order made by the Debts Recovery Tribunal to file an appeal to the Debts Recovery Appellate Tribunal after depositing with the Appellate Tribunal fifty per cent. of amount of debt due from him, as claimed by the secured creditor or determined by the Debts Recovery Tribunal, whichever is less;(f) enables the borrower residing in the State of Jammu and Kashmir to make an application to the Court of District Judge in that State having jurisdiction over the borrower and make provision for filing an appeal to the High Court from the order of the Court of District Judge;(g) makes provision for validation of the fees levied under the said Act before the commencement of this Ordinance.6. Chapter III of the Ordinance amends the Recovery of Debts Due to Banks and Financial Institutions Act, 1993 so as to enable the bank or financial institution to withdraw, with the permission of the Debts Recovery Tribunal, the application made to it and thereafter take action under the Securitisation and Reconstruction of Financial Assets and Enforcement of Security Interest Act, 2002.7. Chapter IV of the Ordinance amends the Companies Act, 1956 so as to provide that any reference made under section 424-A of that Act shall abate if the secured creditors representing three-fourth in value of the amount outstanding against financial assistance disbursed to the borrower have taken measures to recover their secured debt under sub-section (4) of section 13 of the Securitisation and Reconstruction of Financial Assets and Enforcement of Security Interest Act, 2002.8. The Bill seeks to replace the aforesaid Ordinance.[17th December, 2002]...[An Act to regulate securitisation and reconstruction of financial assets and enforcement of security interest and to provide for a Central database of security interests created on property rights, and for matters connected therewith or incidental thereto.] [Substituted by Act No. 44 of 2016.]Be it enacted by Parliament in the Fifty-third Year of the Republic of India as follows:Chapter I
Preliminary
1. Short title, extent and commencement.
2. Definitions.
Chapter II
Regulation Of Securitisation And Reconstruction Of Financial Assets Of Banks And Financial Institutions
3. Registration of [asset reconstruction company] [Substituted by Act No. 44 of 2016.].
4. Cancellation of certificate of registration.
5. Acquisition of rights or interest in financial assets.
6. Notice to obligor and discharge of obligation of such obligor.
7. Issue of security by raising of receipts or funds by [asset reconstruction company] [Substituted by Act No. 44 of 2016.].
8. Exemption from registration of security receipt.
- Notwithstanding anything contained in sub-section (1) of section 17 of the Registration Act, 1908 (16 of 1908),9. [ Measures for assets reconstruction. [Substituted by Act No. 44 of 2016.]
| 9. Measures for assets reconstruction.- Without prejudice to the provisions contained in any other law for the time being in force, a asset reconstruction company may, for the purposes of asset reconstruction, having regard to the guidelines framed by the Reserve Bank in this behalf, provide for any one or more of the following measures, namely:(a) the proper management of the business of the borrower, by change in, or take over of, the management of the business of the borrower;(b) the sale or lease of a part or whole of the business of the borrower;(c) rescheduling of payment of debts payable by the borrower;(d) enforcement of security interest in accordance with the provisions of this Act;(e) settlement of dues payable by the borrower;(f) taking possession of secured assets in accordance with the provisions of this Act.(g) [ to convert any portion of debt into shares of a borrower company :-Provided that conversion of any part of debt into shares of a borrower company shall be deemed always to have been valid, as if the provisions of this clause were in force at all material times.] [Inserted by Act No.1 OF 2013] |
10. Other functions of [asset reconstruction company] [Substituted by Act No. 44 of 2016.].
11. Resolution of disputes.
- Where any dispute relating to securitisation or reconstruction or non-payment of any amount due including interest arises amongst any of the parties, namely, the bank or financial institution or [asset reconstruction company] [Substituted by Act No. 44 of 2016.] or [qualified buyer] [Substituted by Act No. 44 of 2016.], such dispute shall be settled by conciliation or arbitration as provided in the Arbitration and Conciliation Act, 1996 (26 of 1996), as if the parties to the dispute have consented in writing for determination of such dispute by conciliation or arbitration and the provisions of that Act shall apply accordingly.12. Power of Reserve Bank to determine policy and issue directions.
12A. [ Power of Reserve Bank to call for statements and information. [Inserted by the Enforcement of Security Interest and Recovery of Debts Laws (Amendment) Act, 2004 (30 of 2004), Section 7 (w.e.f. 11.11.2004).]
- The Reserve Bank may at any time direct a [asset reconstruction company] to furnish it within such time as may be specified by the Reserve Bank, with such statements and information relating to the business or affairs of such [asset reconstruction company] [Substituted by Act No. 44 of 2016.] (including any business or affairs with which such company is concerned) as the Reserve Bank may consider necessary or expedient to obtain for the purposes of this Act.]12B. [ Power of Reserve Bank to carry out audit and inspection. [Inserted by Act No. 44 of 2016.]
Chapter III
Enforcement Of Security Interest
13. Enforcement of security interest.
| Prior to its substitution, Clause(b) read;(b) take over the management of the secured assets of the borrower including the right to transfer by way of lease, assignment or sale and realise the secured asset; |
14. Chief Metropolitan Magistrate or District Magistrate to assist secured creditor in taking possession of secured asset.
15. Manner and effect of take over of management.
16. No compensation to directors for loss of office.
17. [Application against measures to recover secured debts.] [Substituted 'Right to appeal' by Act No. 44 of 2016.]
| Prior to their substitution, sub-Sections (2) and (3) read as under:-(2) Where an appeal is preferred by a borrower, such appeal shall not be entertained by the Debts Recovery Tribunal unless the borrower has deposited with the Debts Recovery Tribunal seventy-five per cent.of the amount claimed in the notice referred to in sub-section (2) of section 13:Provided that the Debts Recovery Tribunal may, for reasons to be recorded in writing, waive or reduce the amount to be deposited under this section.(3) Save as otherwise provided in this Act, the Debts Recovery Tribunal shall, as far as may be, dispose of the appeal in accordance with the provisions of the Recovery of Debts Due to Banks and Financial Institutions Act, 1993 (51 of 1993) and rules made thereunder." |
18. Appeal to Appellate Tribunal.
18.
-B. Appeal to High Court in certain cases.- Any borrower residing in the State of Jammu and Kashmir and aggrieved by any order made by the Court of District Judge under section 17-A may prefer an appeal, to the High Court having jurisdiction over such Court, within thirty days from the date of receipt of the order of the Court of District Judge:Provided that no appeal shall be preferred unless the borrower has deposited, with the Jammu and Kashmir High Court, fifty per cent. of the amount of the debt due from him as claimed by the secured creditor or determined by the Court of District Judge, whichever is less:Provided further that the High Court may, for the reasons to be recorded in writing, reduce the amount to not less than twenty-five per cent. of the debt referred to in the first proviso.] [Inserted by Act No. 44 of 2016.][18C. Right to lodge a caveat. -(1) Where an application or an appeal is expected to be made or has been made under sub-section (1) of section 17 or section 17A or sub-section (1) of section 18 section 18B, the secured creditor or any person claiming a right to appear before the Tribunal or the Court of District Judge or the Appellate Tribunal or the High Court, as the case may be, on the hearing of such application or appeal, may lodge a caveat in respect thereof.19. [ Right of borrower to receive compensation and costs in certain cases. [Section 19 substituted by the Enforcement of Security Interest and Recovery of Debts Laws (Amendment) Act, 2004 (30 of 2004), Section 14, (w.e.f. 11-11-2004). ]
- If the Debts Recovery Tribunal or the Court of District Judge, on an application made under section 17 or section 17-A or the Appellate Tribunal or the High Court on an appeal preferred under section 18 or section 18-A, holds that the possession of secured assets by the secured creditor is not in accordance with the provisions of this Act and rules made thereunder and directs the secured creditors to return such secured assets to the [concerned borrowers or any other aggrieved person, who has filed the application under section 17 or section 17A or appeal under section 18 or section 18A, as the case may be, the borrower or such other person] shall be entitled to the payment of such compensation and costs as may be determined by such Tribunal or Court of District Judge or Appellate Tribunal or the High Court referred to in section 18-B.]| Prior to its substitution, Section 19 read as under:-"19. Right of borrower to receive compensation and costs in certain cases.- If the Debts Recovery Tribunal or the Appellate Tribunal, as the case may be, on an appeal filed under Section 17 or section 18 holds the possession of secured assets by assets to the concerned borrower, such borrower shall be entitled to payment of such compensation and costs as may be determined by such Tribunal or Appellate Tribunal." |
Chapter IV
Central Registry
20. Central Registry.
20A. [ Integration of registration systems with Central Registry. [Inserted by Act No. 44 of 2016.]
20B. Delegation of powers.
- The Central Government may, by notification, delegate its powers and functions under this Chapter, in relation to establishment, operations and regulation of the Central Registry to the Reserve Bank, subject to such terms and conditions as may be prescribed.]21. Central Registrar.
22. Register of securitisation, reconstruction and security interest transactions.
23. Filing of transactions of securitisation, reconstruction and creation of security interest.
- [(1)] [Section 23 renumbered as sub-section (1) by Act No. 44 of 2016.] The particulars of every transaction of securitisation, asset reconstruction or creation of security interest shall be filed, with the Central Registrar in the manner and on payment of such fee as may be prescribed [* * *] [Omitted 'within thirty days after the date of such transaction or creation of security, by the asset reconstruction company or the secured creditor, as the case may be:' by Act No. 44 of 2016.][* * *] [Omitted 'Provided that the Central Registrar may allow the filing of the particulars of such transaction or creation of security interest within thirty days next following the expiry of the said period of thirty days on payment of such additional fee not exceeding ten times the amount of such fee.' by Act No. 44 of 2016.][Provided [* * *] [Inserted by Act No. 1 of 2013] that the Central Government may, by notification, require registration of all transactions of securitisation, or asset reconstruction or creation of security interest which are subsisting on or before the date of establishment of the Central Registry under sub-section (1) of section 20 within such period and on payment of such fees as may be prescribed.]24. Modification of security interest registered under this Act.
- Whenever the terms or conditions, or the extent or operation, of any security interest registered under this Chapter, are, or is, modified, it shall be the duty of the [asset reconstruction company] [Substituted by Act No. 44 of 2016.] or the secured creditor, as the case may be, to send to the Central Registrar, the particulars of such modification, and the provisions of this Chapter as to registration of a security interest shall apply to such modification of such security interest.25. Securitisation company or [asset reconstruction company] [Substituted by Act No. 44 of 2016.] or secured creditor to report satisfaction of security interest.
26. Right to inspect particulars of securitisation, reconstruction and security interest transactions.
26A. [ Rectification' by Central Government in matters of registration, modification and satisfaction, etc. [Inserted by Act No. 1 of 2013] - (1) The Central Government, on being satisfied-
(a)that the omission to file with the Registrar the particulars of any transaction of securitisation, asset reconstruction or security interest or modification or satisfaction of such transaction or; the omission or mis-statement of any particular with respect to any such transaction or modification or with respect to any satisfaction or other entry made in pursuance of section 23 or section 24 or section 25 of the principal Act was accidental or due to inadvertence or some other sufficient cause or it is not of a nature to prejudice the position of creditors; or(b)that on other grounds, it is just and equitable to grant relief, may, on the application of a secured creditor or [asset reconstruction company] or any other person interested on such terms and conditions as it may seem to the Central Government just and expedient, direct that the time for filing of the particulars of the transaction for registration or modification or satisfaction shall be extended or, as the case may require, the omission or mis-statement shall be rectified.26B. Registration by secured creditors and other creditors.
26C. Effect of the registration of transactions, etc.
26D. Right of enforcement of securities.
- Notwithstanding anything contained in any other law for the time being in force, from the date of commencement of the provisions of this Chapter, no secured creditor shall be entitled to exercise the rights of enforcement of securities under Chapter III unless the security interest created in its favour by the borrower has been registered with the Central Registry.26E. Priority to secured creditors.
- Notwithstanding anything contained in any other law for the time being in force, after the registration of security interest, the debts due to any secured creditor shall be paid in priority over all other debts and all revenues, taxes, cesses and other rates payable to the Central Government or State Government or local authority.Explanation. - For the purposes of this section, it is hereby clarified that on or after the commencement of the Insolvency and Bankruptcy Code, 2016, in cases where insolvency or bankruptcy proceedings are pending in respect of secured assets of the borrower, priority to secured creditors in payment of debt shall be subject to the provisions of that Code.Chapter V
Offences And Penalties
27. Penalties.
- If a default is made28.
[* * *] [Omitted by Act No. 44 of 2016.]| 28. Penalties for non-compliance of direction of Reserve Bank.- If any asset reconstruction company fails to comply with any direction issued by the Reserve Bank[under section 12 or section 12-A] [Substituted by the Enforcement of Security Interest and Recovery of Debts Laws (Amendment) Act, 2004 (30 of 2004), Section 16, for "under section 12" (w.e.f. 11.11.2004).], such company and every officer of the company who is in default, shall be punishable with fine which may extend to five lakh rupees and in the case of a continuing offence, with an additional fine which may extend to ten thousand rupees for every day during which the default continues. |
29. Offences.
- If any person contravenes or attempts to contravene or abets the contravention of the provisions of this Act or of any rules made thereunder, he shall be punishable with imprisonment for a term which may extend to one year, or with fine, or with both.30. [ Cognizance of offences [Substituted by Act No. 1 OF 2013]
| Prior to substitution section 30 read as;30. Cognizance of offence.- No Court inferior to that of a Metropolitan Magistrate or a Judicial Magistrate of the First Class shall try an offence punishable under this Act. |
30A. [ Power of adjudicating authority to impose penalty. [Inserted by Act No. 44 of 2016.]
30B. Appeal against penalties.
- A person in default, aggrieved by an order passed under sub-section (4) of section 30A, may, within a period of thirty days from the date on which such order is passed, prefer an appeal to the Appellate Authority:Provided that the Appellate Authority may entertain an appeal after the expiry of the said period of thirty days, if it is satisfied that there was sufficient cause for not filing it within such period.30C. Appellate Authority.
30D. Recovery of penalties.
Chapter VI
Miscellaneous
31. Provisions of this Act not to apply in certain cases.
- The provisions of this Act shall not apply to31A. [ Power to exempt a class or classes of banks or financial institutions [Inserted by Act No. 1 of 2013]
32. Protection of action taken in good faith.
- No suit, prosecution or other legal proceeding shall lie against [the Reserve Bank or the Central Registry or any secured creditor or any of its officers] [Substituted by Act No. 44 of 2016.] for anything done or omitted to be done in good faith under this Act.33. Offences by companies.
34. Civil Court not to have jurisdiction.
- No Civil Court shall have jurisdiction to entertain any suit or proceeding in respect of any matter which a Debts Recovery Tribunal or the Appellate Tribunal is empowered by or under this Act to determine and no injunction shall be granted by any Court or other authority in respect of any action taken or to be taken in pursuance of any power conferred by or under this Act or under the Recovery of Debts Due to Banks and Financial Institutions Act, 1993 (51 of 1993).35. The provisions of this Act to override other laws.
- The provisions of this Act shall have effect, notwithstanding anything inconsistent therewith contained in any other law for the time being in force or any instrument having effect by virtue of any such law.36. Limitation.
- No secured creditor shall be entitled to take all or any of the measures under sub-section (4) of section 13, unless his claim in respect of the financial asset is made within the period of limitation prescribed under the Limitation Act, 1963 (36 of 1963).37. Application of other laws not barred.
- The provisions of this Act or the rules made thereunder shall be in addition to, and not in derogation of, the Companies Act, 1956 (1 of 1956), the Securities Contracts (Regulation) Act, 1956 (42 of 1956), the Securities and Exchange Board of India Act, 1992 (15 of 1992), the Recovery of Debts Due to Banks and Financial Institutions Act, 1993 (51 of 1993) or any other law for the time being in force.38. Power of Central Government to make rules.
39. Certain provisions of this Act to apply after Central Registry is set up or cause to be set up.
- The provisions of sub-sections (2), (3) and (4) of section 20 and sections 21, 22, 23, 24, 25, 26 and 27 shall apply after the Central Registry is set up or cause to be set up under sub-section (1) of section 20.40. Power to remove difficulties.
41. Amendments of certain enactments.
- The enactments specified in the Schedule shall be amended in the manner specified therein.42. Repeal and saving.
| Year | Act No. | Short title | Amendment |
| 1956 | 1 | The Companies Act, 1956 | In section 4A in sub-section (1) after clause (vi) insert the following:--"(vii) the[asset reconstruction company] [Substituted by Act No. 44 of 2016.]which has obtained a certificate of registration under sub-section (4) of section 3 of the Securitisation and Reconstruction of Financial Assets and Enforcement of Security Interest Act 2002". |
| 1956 | 42 | The Securities Contracts (Regulation) Act, 1956 | In section 2 in clause (h) after sub-clause (ib) insert the following:--"(ic) security receipt as defined in clause (zg) of section 2 of the Securitisation and Reconstruction of Financial Assets and Enforcement of Security Interest Act 2002". |
| 1986 | 1 | The Sick Industrial Companies (Special Provision) Act, 1985. | In section 15 in sub-section (1) after the proviso insert the following:--"Provided further that no reference shall be made to the Board for Industrial and Financial Reconstruction after the commencement of the Securitisation and Reconstruction of Financial Assets and Enforcement of Security Interest Act 2002 where financial assets have been acquired by any[asset reconstruction company] [Substituted by Act No. 44 of 2016.]under sub-section (1) of section 5 of that Act:Provided also that on or after the commencement of the Securitisation and Reconstruction of Financial Assets and Enforcement of Security Interest Act 2002 where a reference is pending before the Board for Industrial and Financial Reconstruction such reference shall abate if the secured creditors representing not less than three-fourth in value of the amount outstanding against financial assistance disbursed to the borrower of such secured creditors have taken any measures to recover their secured debt under sub-section (4) of section 13 of that Act." |