Supreme Court - Daily Orders
Icici Bank Ltd (Earlier Bank Of Madure) vs M/S Aburubam And Co. And Ors Etc Etc on 30 August, 2016
Bench: Ranjan Gogoi, Prafulla C. Pant
1
IN THE SUPREME COURT OF INDIA
CIVIL APPELLATE JURISDICTION
CIVIL APPEAL NO(S).8408-8409 OF 2016
(Arising out of SLP(C) Nos.26842-26843/2014)
ICICI BANK LTD
(EARLIER BANK OF MADURE) ...APPELLANT(S)
VERSUS
M/S ABURUBAM AND COMPANY
AND ORS ETC ETC ...RESPONDENT(S)
O R D E R
1. Leave granted.
2. The challenge in these appeals is against the order of the High Court dated 11.08.2014 by which the orders of Debts Recovery Tribunal (for short, 'the DRT') and Debts Recovery Appellate Tribunal (for short, 'the DRAT') refusing to set aside the sale of the mortgaged properties have been set aside and the matter remanded to the DRT for fresh consideration in terms of the directions Signature Not Verified contained in the order dated 11.08.2014. Digitally signed by NEETU KHAJURIA Date: 2016.10.06 17:10:48 IST Reason: 3. The facts which will require a notice are as follows :-
2
4. O.As Nos. 994 of 2001 and 995 of 2001 were instituted by the appellant-ICICI Bank Limited before the DRT, Chennai claiming a sum of Rs.57,22,710/- and Rs.29,31,235.77/-
respectively with interest against two separate financial accommodation provided to the respondents-borrowers.
5. Sometime in the year 2003, the respondents-borrowers came up with a proposal for private sale of the mortgaged properties and accordingly sought and obtained permission of the learned Tribunal. Tenders were invited. However, the aforesaid proposal did not materialize. Hence the DRT directed the Recovery Officer to conduct a public auction after fixing the offset price in both the cases. Thereafter, public notice dated 11.02.2004 was issued with regard to the sale of two properties intimating the offset price which was fixed at Rs.43,00,000/- (Rupees forty three lakhs only) and 33,00,000/- (Rupees thirty three lakhs only) respectively. The auction was to be conducted on 03.03.2004. 3 However, no bidder came forward to purchase the properties. In such circumstances, the Bank itself had offered to purchase the properties at Rs.43,10,000/- (Rupees forty three lakhs ten thousand only) and 33,10,000/- (Rupees thirty three lakhs and ten thousand only) respectively. The Bank's offer was accepted and a total amount of Rs.76,20,000/- (Rupees seventy six lakhs twenty thousand only) was deposited with the Recovery Officer by the Bank. Even at this stage the Bank gave an option to the respondents-borrowers to deposit the amount of Rs.76,20,000/- (Rupees seventy six lakhs twenty thousand only) with interest from 03.03.2004. The said offer, however, was not acted upon by the respondents-borrowers.
6. Against the aforesaid sale of the two mortgaged properties, the respondents- borrowers moved the DRT. By order dated 17.05.2004 the DRT dismissed the application of the respondents-borrowers. The said order of the DRT was also upheld by the learned DRAT 4 by order dated 03.01.2005. The following findings of the DRAT being relevant would require a specific notice.
“Thus, the defendants failed to bring any prospective buyer. They also failed to produce any documentary proof with respect to their claim about the price of the property. They also declined to accept the offer made by the bank's counsel. Even while this appeal was being argued, the same offer was repeated by the bank's counsel, but there was no response from the appellant's side. It is therefore, evident that the appellants just want to put hindrance in the sale proceedings, thus depriving the applicant bank to recover its dues. It is pertinent to note that the OAs are still pending and the offer to sell the properties came at the behest of the appellants only. Under these circumstances, instead of offering highest cooperation to the bank, they are just putting spokes in the wheel.
This is absolutely unfair and
improper.”
7. Thereafter the respondents-borrowers 5 filed writ petitions before the Madras High Court challenging the orders dated 17.05.2004 and 03.01.2005 passed by the DRT and DRAT respectively. It is in the aforesaid writ petitions that the impugned orders have been passed setting aside the orders of the DRT and DRAT and remanding the matter to the DRT with the direction to re-decide the matter after giving full opportunity to the respondents-borrowers in the matter of fixation of the offset price and also after complying with the provisions of the Rule 17 of the Second Schedule of Income Tax Rules. Aggrieved, the Bank has filed the present appeals.
8. We have heard the learned counsels for the parties.
9. Two grounds had prevailed with the High Court to reverse the orders of the forums below. The first was with regard to lack of opportunity/participation of the respondents-borrowers in the matter of fixation of the offset price. The second was 6 violation of the provisions of Second Schedule of Income Tax Rules, 1961, particularly, Rule 17, in permitting the Bank to take part in the public auction and to purchase the property.
10. We have considered the matter, particularly, the grounds which have prevailed upon the High Court to interfere with the orders passed by the DRT and the DRAT. A consideration of the materials on record would go to show that the offset price was fixed on the basis of a report of the Valuation Officer and in the fixation of the said price the respondents were associated being party to the proceedings before the DRT. That apart the said grievance of the respondents-borrowers must be considered in the light of the fact that the respondents-borrowers had persistently failed either to liquidate the dues or to bring a willing purchaser who could offer a reasonable price for the mortgaged properties.
11. Insofar as the Second Schedule of Income Tax Rules, 1961 are concerned, nothing 7 has been brought to our notice which can be construed as imposing a restriction on the Bank from participating in the bid/auction once the invitation to bid did not result in any response from any interested bidder. Rule 17 of the Second Schedule of Income Tax Rules, 1961 to which reference has been made by the High Court, in our considered view, does not impose such a restriction inasmuch as it is the Recovery Officer on whom such an embargo has been placed. In this regard the provisions of Rule 59 of the Second Schedule of Income Tax Rules, which permit the Assessing Officer to take part in the auction would be of a particular significance. In the light of the above, the conclusion of the High Court that the auction sale in favour of the Bank is vitiated on account of violation of the Rule 17 of the Second Schedule of Income Tax Rules, 1961, cannot be accepted.
12. Both the grounds relied upon by the High Court to come to the impugned conclusion not having been found to be acceptable, these 8 appeals have to be allowed. We, accordingly, set aside the order of the High Court dated 11.08.2014 and allow these appeals. Necessary and consequential action will now follow.
....................,J.
(RANJAN GOGOI) ....................,J.
(PRAFULLA C. PANT) NEW DELHI AUGUST 30, 2016 9 REVISED ITEM NO.22 COURT NO.6 SECTION XII S U P R E M E C O U R T O F I N D I A RECORD OF PROCEEDINGS Petition(s) for Special Leave to Appeal (C) No(s).26842-26843/2014 (Arising out of impugned final judgment and order dated 11/08/2014 in WP No. 11524/2005 11/08/2014 in WP No. 11718/2005 passed by the High Court of Madras) ICICI BANK LTD (EARLIER BANK OF MADURE) Petitioner(s) VERSUS M/S ABURUBAM AND CO. AND ORS ETC ETC Respondent(s) (with appln. (s) for permission to file and place addl. documents on record, interim relief and office report) Date : 30/08/2016 These petitions were called on for hearing today. CORAM :
HON'BLE MR. JUSTICE RANJAN GOGOI HON'BLE MR. JUSTICE PRAFULLA C. PANT For Petitioner(s) Mr. Shyam Divan, Sr. Adv.
Mr. Sameer Parekh, Adv.
Mr. Ritesh Issac, Adv.
Ms. Aakanksha Nehra, Adv. Mr. Tanuj Aggarwal,Adv. For M/s. Parekh & Co.
For Respondent(s) Mr. Ram Lal Roy, Adv.
Ms. Anjani Aiyagari, Adv. Ms. M.V. Rama, Adv.
Mr. K. Ram Kumar, Adv.
For M/s. K. Ramkumar & Associates UPON hearing the counsel the Court made the following O R D E R Permission to file additional documents is granted.
Leave granted.10
The appeals are allowed in terms of the signed order.
(Neetu Khajuria) (Asha Soni) Court Master Court Master
(Signed order is placed on the file.)