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 5, Cited by 0]

Karnataka High Court

Mr. Sachendranath Nayak vs Canara Bank on 19 July, 2024

Author: S.R.Krishna Kumar

Bench: S.R.Krishna Kumar

                                          -1-
                                                      NC: 2024:KHC:28321
                                                   WP No.11499 of 2024
                                                  C/w WP No.5845/2024



                    IN THE HIGH COURT OF KARNATAKA AT BENGALURU
                         DATED THIS THE 19TH DAY OF JULY, 2024
                                       BEFORE
                      THE HON'BLE MR JUSTICE S.R.KRISHNA KUMAR
                        WRIT PETITION NO.11499 OF 2024 (GM-RES)
                                         C/W
                        WRIT PETITION NO. 5845 OF 2024 (GM-RES)

             IN W.P.No.11499/2024:

             BETWEEN:

             1.   MR. SACHENDRANATH NAYAK
                  S/O RAMESH NAYAK
                  AGED ABOUT 33 YEARS

             2.   MRS. NISHITHA PAI,
                  W/O SACHENDRANATH NAYAK,
                  AGED ABOUT 30 YEARS,

                  BOTH ARE RESIDING AT:
                  NO.3-35, KEMBRAJE HOUSE,
                  RENKEDAGUTTHU HOUSE,
                  BELTHANGADY TALUK, D.K.DISTRICT - 574 214.
Digitally
signed by                                                  ...PETITIONERS
Vandana S    (BY SRI. RAJASHEKAR S, ADVOCATE)
Location:
HIGH COURT   AND:
OF
KARNATAKA
             CANARA BANK
             BELTHANGADY BRANCH,
             OPP. BUS STAND, MAIN ROAD,
             BELTHANGADY TALUK,
             D.K.DISTRICT - 574 214.
             REP. BY ITS AUTHORIZED OFFICER / MANAGER

                                                          ...RESPONDENT
             (BY SRI. H RUKKOJI RAO, ADVOCATE)
                             -2-
                                        NC: 2024:KHC:28321
                                     WP No.11499 of 2024
                                    C/w WP No.5845/2024



     THIS WP IS FILED UNDER ARTICLES 226 AND 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE E-AUCTION
SALE NOTICES DATED 08.04.2024 ISSUED BY THE RESPONDENT
BANK UNDER THE SECURITIZATION AND RECONSTRUCTION OF
FINANCIAL ASSETS AND ENFORCEMENT OF SECURITY INTEREST
ACT, 2002 R/W PROVISO TO RULE 8(6) AND 9 R/W RULE 6(2) OF
THE SECURITY INTEREST (ENFORCEMENT) RULES 2002 VIDE
ANNEXURES - A AND B AND ETC.,


IN W.P.NO.5845/2024:
BETWEEN:

1.   MR. SACHENDRANATH NAYAK
     S/O RAMESH NAYAK,
     AGED ABOUT 33 YEARS

2.   MRS. NISHITHA PAI
     W/O SACHENDRANATH NAYAK,
     AGED ABOUT 30 YEARS

     BOTH ARE RESIDING AT:
     NO.3-35, KEMBRAJE HOUSE,
     RENKEDAGUTTHU HOUSE
     BELTHANGADY TALUK,
     D.K DISTRICT - 574 241.

                                             ...PETITIONERS
(BY SRI. RAJASHEKAR S, ADVOCATE)

AND:

CANARA BANK
BELTHANGADY BRANCH
OPP. BUS STAND, MAIN ROAD,
BELTHANGADY TALUK, D K DISTRICT - 574 214.
REP. BY ITS SENIOR MANAGER (LAW)
MS. PALAK JANGALWA
D/O UMESH JANGALWA,
AGED ABOUT 32 YEARS

                                             ...RESPONDENT
(BY SRI. H RUKKOJI RAO, ADVOCATE)
                                   -3-
                                                   NC: 2024:KHC:28321
                                              WP No.11499 of 2024
                                             C/w WP No.5845/2024



     THIS WP IS FILED UNDER ARTICLES 226 AND 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE POSSESSION
NOTICE DATED 12/01/2024 ISSUED BY THE RESPONDENT BANK
BEARING      NO.       ROPTR/BELT/SPN/05/2023-24    AND
ROPTR/BELT/SPN/07/2023-24 VIDE ANNEXUERS - A AND B AND
ETC.

     THESE PETITIONS, COMING ON FOR PRELIMINARY
HEARING IN 'B' GROUP, THIS DAY, THE COURT MADE THE
FOLLOWING:

                                ORDER

In W.P.No.11499/2024, petitioners seek the following reliefs:

"a) Issue a writ of certiorari to quash the E-Auction Sale Notices dated 08.04.2024 issued by the respondent bank under the Securitization and Reconstruction of Financial Assets and Enforcement of Security Interest Act, 2002 read with proviso to Rule 8(6) and 9 read with Rule 6(2) of the Security Interest (Enforcement) Rules, 2002 vide Annexures - A and B.
b) Grant such other and further reliefs as this Hon'ble Court deems fit and proper under the facts and circumstances of the case in the interest of justice."

In W.P.No.5845/2024, petitioners seek the following reliefs:

"a) Issue a writ of certiorari to quash the Possession Notices dated 12.01.2024 issued by the respondent bank bearing No.ROPTR/BELT/SPN/05/2023-24 and ROPTR/BELT/SPN/07/2023-24 vide Annexures - A and B.
b) Issue a writ of mandamus directing respondent bank to consider the representation dated 29.09.2023 sent -4- NC: 2024:KHC:28321 WP No.11499 of 2024 C/w WP No.5845/2024 by e-mail to the respondent requesting them to re-structure the loan amount vide Annexure - C.
c) Grant such other and further reliefs as this Hon'ble Court deems fit and proper under the facts and circumstances of the case in the interest of justice."

2. Heard learned counsel for the petitioners and learned counsel for the respondent and perused the material on record.

3. Though several contentions have been urged by both sides in support of their respective claims, in the light of availability of equally efficacious and alternative remedy by way of an appeal under Section 17 of the Securitization and Reconstruction of Financial Assets and Enforcement of Security Interest Act, 2002 (for short, the SARFAESI Act') before the Debts Recovery Tribunal (DRT) without expressing any opinion on the merits / demerits of the rival contentions, I deem it just and appropriate to dispose of this petition reserving liberty in favour of the petitioners to approach the jurisdictional DRT under Section 17 of the said Act of 2002 by filing an appeal in accordance with law within a period of four weeks from today. If such an appeal is preferred within a period of four weeks from today and subject to the petitioners complying with the interim order dated 05.03.2024 passed in W.P.No.5845/2024, -5- NC: 2024:KHC:28321 WP No.11499 of 2024 C/w WP No.5845/2024 the interim order passed by this Court shall continue to remain in force and operate between the parties for the aforesaid period of four weeks from today. Further, if such an appeal is filed by the petitioners within a period of four weeks from today, petitioners would be entitled to the benefit of Section 14 of the Limitation Act.

4. Subject to the aforesaid directions, petitions stand disposed of.

5. All rival contentions on all aspects of the matter are kept open and no opinion is expressed on the same.

Sd/-

JUDGE SV List No.: 1 Sl No.: 103