Gujarat High Court
M/S Paras Bhavani Steel Private Limited vs The Authorized Officer, Bank Of Baroda on 18 January, 2023
Author: Bhargav D. Karia
Bench: Bhargav D. Karia
NEUTRAL CITATION
C/SCA/18968/2021 JUDGMENT DATED: 18/01/2023
undefined
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/SPECIAL CIVIL APPLICATION NO. 18968 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 ?
==========================================================
M/S PARAS BHAVANI STEEL PRIVATE LIMITED
Versus
THE AUTHORIZED OFFICER, BANK OF BARODA
==========================================================
Appearance:
MR MEHUL SHARAD SHAH(773) for the Petitioner(s) No. 1,2,3,4
for the Respondent(s) No. 2
MS NALINI S LODHA(2128) for the Respondent(s) No. 1
==========================================================
CORAM:HONOURABLE MR. JUSTICE BHARGAV D. KARIA
Date : 18/01/2023
ORAL JUDGMENT
1. Heard learned advocate Mr. Mehul Sharad Shah for the petitioners and learned advocate Ms. Page 1 of 57 Downloaded on : Sun Sep 17 20:55:43 IST 2023 NEUTRAL CITATION C/SCA/18968/2021 JUDGMENT DATED: 18/01/2023 undefined Nalini S. Lodha for respondent no.1
2. Rule returnable forthwith. Learned advocate Ms. Nalini Lodha waives service of notice of rule on behalf of respondent.
3. By this petition under Article 226 of the Constitution of India, the petitioners have prayed to quash and set aside the impugned action of the respondent banks in declaring the petitioners as willful defaulters and making publication thereof in the newspaper "Sandesh", Ahmedabad edition dated 17.11.2021 and also for quashing and setting aside the impugned notice dated 02.08.2021 issued to the petitioners as willful defaulters to publish their photographs in daily newspaper.
After filing of the petition, the Review Committee has issued the impugned notice dated 23.09.2022 informing the petitioners that the Review Committee has declared the Page 2 of 57 Downloaded on : Sun Sep 17 20:55:43 IST 2023 NEUTRAL CITATION C/SCA/18968/2021 JUDGMENT DATED: 18/01/2023 undefined petitioners as Willful Defaulters, which is also challenged by the petitioner by preferring draft amendment which was allowed by this Court vide order dated 7.12.2022
4. Brief facts of the case are as under :
4.1) The petitioner no.1 is a private limited company registered under the provisions of the Companies Act, 1956 and is a manufacturer, trader and supplier of a broad range of Stainless Steel Round Pipe, Stainless Steel Square Pipe and Tubes, Stainless Steel Rectangle Pipe and Tubes and Stainless Steel Oval Pipe which are manufactured adhering with the set industry standards under the brand name as "PBS".
Petitioner nos. 2 to 4 are the directors of petitioner no.1 company.
4.2) The respondent banks i.e. Bank of Page 3 of 57 Downloaded on : Sun Sep 17 20:55:43 IST 2023 NEUTRAL CITATION C/SCA/18968/2021 JUDGMENT DATED: 18/01/2023 undefined Baroda consortium comprising of Bank of Baroda and Axis Bank Ltd. granted various credit facilities against various securities by way of hypothecation of plant and machineries, stocks, book-debts and mortgage of immovable properties, details of which are as under :
In crores Particulars Bank of Axis Bank Total Baroda Ltd.
FUND BASED
TERM LOAN
Term Loan-I 2.38 0.50 2.88
(take over
from BoB)
Term Loan-II 3.10 0.00 3.10
Term Loan-IV 10.50 - 10.50
Total Term 15.98 0.50 16.48
Finance
WORKING
CAPITAL
Cash Credit 29.00 8.00 37.00
(Hypo of
Stock and
Book Debts)
Sub-Limit (0.60) 0.80) (1.40)
Forward
Contract
Booking
Limit/Loan
Equivalent
Risk (LER)
NON FUND
Page 4 of 57
Downloaded on : Sun Sep 17 20:55:43 IST 2023
NEUTRAL CITATION
C/SCA/18968/2021 JUDGMENT DATED: 18/01/2023
undefined
BASED
Inland/ 12.00 10.00 22.00
Foreign
Letter of
Credit DA/DA
upto 901 days
for ILC 180
days for FLC
Sub-Limit (12.00) (10.00) (22.00)
Letter of
Comfort for
Buyer's Line
of Credit/
Letter of
Undertaking
for Buyer's
Credit
TOTAL WC 41.00 18.00 59.00
LIMITS
TOTAL 56.98 18.50 75.48
EXPOSURE
4.3) It is the case of the petitioners
that on account of recession in domestic as well as global market, the company suffered loss of investment and lack of financial assistance to meet with the working capital deficit of the company and the petitioner company started incurring losses in the business on account of which loan accounts of the petitioner company were declared as Page 5 of 57 Downloaded on : Sun Sep 17 20:55:43 IST 2023 NEUTRAL CITATION C/SCA/18968/2021 JUDGMENT DATED: 18/01/2023 undefined Non Performing Asset (NPA) on 31.01.2021 by Bank of Baroda and on 19.01.2020 by the Axis Bank.
4.4) The petitioners upon their account being classified as NPA, approached the respondent bank and urged the bank to restructure the loans and revive the company.
4.5) It is the case of the petitioners that the respondent bank without considering the restructuring and revival requests of the petitioners, issued the demand notice dated 29.02.2020 under section 13(2) of the Securitisation and Reconstructions of Financial Assets and Enforcement of Security Interest Act, 2002 ('the SARFAESI Act'). It is further the case of the petitioners that since the petitioners were given assurance for regularization of the account of petitioner company, the petitioners did not Page 6 of 57 Downloaded on : Sun Sep 17 20:55:43 IST 2023 NEUTRAL CITATION C/SCA/18968/2021 JUDGMENT DATED: 18/01/2023 undefined prefer any reply to the said demand notice.
4.6) The said demand notice dated 29.02.2020 was challenged by the petitioners before the Debts Recovery Tribunal (For short "DRT") by filing Securitisation Application No.50/2021 which was rejected by DRT on 25.03.2021.
4.7) Thereafter, respondent banks had conducted E-Auction of the properties mortgaged by the petitioners wherein various properties were sold in E-Auction held on 12.03.2021 under the SARFAESI Act worth Rs.27,48,74,900/- and thereafter stock was sold out in the E-Auction held on 11.06.2021 worth Rs.15,53,00,000/-, details of which are as under:
Sold on Property Details Status Amount dated 12-03-21 Plot No.239,240,292 Sold by 106860900 & 293 Odhav Gujarat Bank Vepari Mahamandal Page 7 of 57 Downloaded on : Sun Sep 17 20:55:43 IST 2023 NEUTRAL CITATION C/SCA/18968/2021 JUDGMENT DATED: 18/01/2023 undefined Ahmedabad 12-03-21 01,Navroop colony, Sold by 12714000 Near Shantinagar Bank Society, Usmanpura,Ahmedabad 11-06-21 Stock at Chhatral Sold by 155300000 Premises Bank 274874900 4.8) Auction was also held on 22.10.2021 for the properties bearing Revenue Survey No. 785, 786, 790, Mouje Rajpur, Chhatral-Mehsana road, Taluka Kadi, District Mehsana.
4.9) It is the case of the petitioners that the respondent bank had not disclosed at what amount the properties of the petitioners were sold out and therefore, the petitioners addressed a letter dated 26.10.2021 to the respondent no.1 inquiring about such details.
4.10) Respondent bank issued the last E-Auction sale notice dated 2.10.2021 which according to the petitioners is bad in law as the same does not disclose the mandatory Page 8 of 57 Downloaded on : Sun Sep 17 20:55:43 IST 2023 NEUTRAL CITATION C/SCA/18968/2021 JUDGMENT DATED: 18/01/2023 undefined requirement as required under the Rule 8(5), 8(6), 8(7) and 9 of the Security Interest Enforcement Rules, 2002 (For short "the Rules") and even the description of the properties are completely mismatching with the Mortgage Deed dated 7.12.2017, Demand Notice dated 29.02.2020, Symbolic Possession Notice dated 23.07.2020 and further section 14 application was made by only respondent no.1 bank though it was required to be prepared by the lead bank and the member consortium with the auction sale notice dated 2.10.2021.
4.11) The petitioners therefore, preferred SA No.172 of 2021 which is pending for adjudication.
4.12) The respondent no.1 bank thereafter issued show cause notice dated 1.03.2021 proposing to classify the petitioners as Page 9 of 57 Downloaded on : Sun Sep 17 20:55:43 IST 2023 NEUTRAL CITATION C/SCA/18968/2021 JUDGMENT DATED: 18/01/2023 undefined willful defaulters.
4.13) The petitioner no.2 - Director filed reply dated 9.02.2021 to the said show cause notice.
4.14) Respondent no.1 has thereafter, published the impugned notice dated 02.08.2021 in the daily newspaper "Sandesh"
Ahmedabad edition dated 17.11.2021.
4.15) The petitioner company gave a representation dated 20.11.2021 which has been received by the respondent banks on 22.11.2021 including its Executive Director and the Willful Defaulter Identification Committee.
4.16) During the pendency of the petition, respondent bank issued a communication dated 23.09.2022 to the petitioners informing that Page 10 of 57 Downloaded on : Sun Sep 17 20:55:43 IST 2023 NEUTRAL CITATION C/SCA/18968/2021 JUDGMENT DATED: 18/01/2023 undefined the Review Committee has declared the petitioners as willful defaulters reserving their right to publish the name and photograph of willful defaulters in newspapers.
4.17) Being aggrieved by the aforesaid action of the respondent bank, the petitioners have preferred the present petition.
5. Learned advocate Mr. Mehul Sharad Shah for the petitioners submitted that the reasons assigned for declaring the petitioners as willful defaulters are not germane and as per the Master Circular issued by RBI for declaration of willful defaulters inasmuch as respondent no.1 bank stated in the said notice that the unit has defaulted in meeting with its repayment obligations and also siphoned off the funds of the bank, however, Page 11 of 57 Downloaded on : Sun Sep 17 20:55:43 IST 2023 NEUTRAL CITATION C/SCA/18968/2021 JUDGMENT DATED: 18/01/2023 undefined no details/materials have been given substantiating the allegations made in the said notice and no opportunity has been given prior to issuance of the show cause notice except informing the petitioners that the account is classified as NPA.
6. It was submitted that despite the respondent bank having the latest addresses of the petitioners and despite the respondent banks are corresponding and communicating on the latest address of the petitioners and despite full cooperation from the petitioners, instead of serving the notice to the latest address, with a deliberate intention to tarnish the reputation and image of the petitioners, a notice in the Newspaper dated 17.11.2021 has been published to defame the petitioners.
7. It was submitted that on perusal of the Page 12 of 57 Downloaded on : Sun Sep 17 20:55:43 IST 2023 NEUTRAL CITATION C/SCA/18968/2021 JUDGMENT DATED: 18/01/2023 undefined impugned notice dated 2.08.2021 published in the newspaper on 17.11.2021, it is clear that the respondent banks have already declared the petitioners as willful defaulters without following the due procedure laid down by the Reserve Bank of India.
8. Learned advocate Mr. Shah submitted that without giving any opportunity to represent the case of the petitioners and to appear before the Committee headed by an Executive Director and two other Senior Officers of the rank of GM/DGM, the respondent banks have taken arbitrary decision in declaring the petitioners as willful defaulters which is against the mechanism provided for identification of willful defaulters as per master circular on willful defaulters dated 01.07.2014 (updated upto 07.01.2015). It was submitted that the said master circular provides grievances redressal mechanism which Page 13 of 57 Downloaded on : Sun Sep 17 20:55:43 IST 2023 NEUTRAL CITATION C/SCA/18968/2021 JUDGMENT DATED: 18/01/2023 undefined has not been followed by the respondent banks and even the guidelines issued in the said circular have been grossly violated.
9. Relying upon the judgment in case of Ionic Metalliks and others V/s. Union of India and others reported in 2015(2) GLH 156, it was submitted that this Court has dealt with the issue of willful defaulter wherein, 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. It was therefore, submitted that the notice published on 17.11.2021 is absolutely vague and contains no factual or other material and is contradictory to the facts. Further it was submitted that the allegations of the bank in Page 14 of 57 Downloaded on : Sun Sep 17 20:55:43 IST 2023 NEUTRAL CITATION C/SCA/18968/2021 JUDGMENT DATED: 18/01/2023 undefined the show cause notice that funds provided by the bank have been siphoned and the same were used for the purpose other than the project for which the loan was sanctioned has no basis. Therefore, the impugned notice published on 17.11.2021 being bereft of basic details and material particulars, the same is required to be quashed and set aside.
10. It was further submitted that the impugned notice published in the newspaper "Sandesh", Ahmedabad edition on 17.11.2021 is without jurisdiction, as the respondent Banks miserably failed to quote the RBI guideline and notification under which a Chief Manager of a Bank has the power to declare the person/s as a willful defaulter.
11. Learned advocate Mr.Shah submitted that even the Master Circular of the Reserve Bank of India (RBI) specifies that the respondent Page 15 of 57 Downloaded on : Sun Sep 17 20:55:43 IST 2023 NEUTRAL CITATION C/SCA/18968/2021 JUDGMENT DATED: 18/01/2023 undefined Banks have to cite the specific details and also cite the objective facts on which, any charges of willful default can be fastened upon, however, the respondent Banks miserably failed on this aspect as well.
12. It was submitted that the reasons as stated in the impugned notice published on 17.11.2021 completely lacks in detail and are also not in consonance with the guidelines issued by the RBI on willful defaulter as per its Master circular.
13. It was submitted that during the pendency of the above petition, the respondent Bank has issued the communication dated 23.09.2022 informing the petitioners that the Review Committee has declared the petitioners as Willful Defaulters and respondent Bank reserves the right to publish the name and photograph of Willful Defaulters Page 16 of 57 Downloaded on : Sun Sep 17 20:55:43 IST 2023 NEUTRAL CITATION C/SCA/18968/2021 JUDGMENT DATED: 18/01/2023 undefined in News Papers, however, while confirming the order of the Identification Committee, neither the review committee nor the Respondent Bank has provided the copy of the order to the Petitioners.
14. It was submitted that while confirming the order of the Identification Committee, the Review Committee miserably failed to disclose the reasons as to why the order of the Identification Committee needs to be confirmed and hence such order of the Review Committee cannot be sustained in absence of a copy of the order as the petitioners are not able to know the reasons for rejection of the grounds raised by them in the representation dated 20.11.2021 made by the petitioners before the Review Committee.
15. It was submitted that the show-cause notice was issued by Assistant Manager and Page 17 of 57 Downloaded on : Sun Sep 17 20:55:43 IST 2023 NEUTRAL CITATION C/SCA/18968/2021 JUDGMENT DATED: 18/01/2023 undefined not by Identification Committee as provided by RBI Master Circular and the Identification Committee cannot delegate power to Manager.
Therefore, show-cause notice issued by the Assistant Manager since inception itself is bad in law and requires to be set-aside.
16. It was submitted that the petitioners have filed detailed reply to show-cause notice on 09.03.2021 and thereafter the petitioners did not receive any order or communication passed by Identification Committee as per Mandate of clause 3 of RBI Master Circular. Thus entire proceeding is in gross violation of RBI Master Circular and also against the basic principle of natural justice.
17. It was submitted that the Bank has also published public notice declaring Petitioners as Willful Defaulter before any decision is Page 18 of 57 Downloaded on : Sun Sep 17 20:55:43 IST 2023 NEUTRAL CITATION C/SCA/18968/2021 JUDGMENT DATED: 18/01/2023 undefined taken by Review Committee, which is also not permissible under RBI Master Circular.
18. It was submitted that as per the aforesaid Circular, it is incumbent upon the respondent Bank to follow the proceedings in certain stages like issuance of show-cause notice, reply to show-cause notice, affording of personal hearing, forming an Identification Committee placing all relevant facts before the Identification Committee to the Borrowers, forwarding the decision to the Review Committee, opportunity of filling reply before the Review Committee and serving final decision of the Review Committee to the Borrowers. It was submitted that the aforesaid procedure is admittedly not followed and even not known to the petitioners. Therefore, the action of the Bank is in violation of Principles of Natural Justice.
Page 19 of 57 Downloaded on : Sun Sep 17 20:55:43 IST 2023NEUTRAL CITATION C/SCA/18968/2021 JUDGMENT DATED: 18/01/2023 undefined
19. It was further submitted that out of debt of around 63 crores, an amount of Rs. 57 crores (57,77,28,950/-) was recovered by Bank by selling four plots, house, stock and factory premises. The said fact is not taken into consideration by the Committee while passing the order dated 23.09.2022. There is no question of diversion of fund as no specific instant was cited in the order and now all the properties are disposed of by Bank.
20. It was therefore, submitted that impugned action of the respondent bank in declaring the petitioners as willful defaulters be quashed and set aside.
21. On the other hand, the learned advocate Ms. Nalini Lodha for the respondent bank at the outset submitted that the petition is not Page 20 of 57 Downloaded on : Sun Sep 17 20:55:43 IST 2023 NEUTRAL CITATION C/SCA/18968/2021 JUDGMENT DATED: 18/01/2023 undefined maintainable inasmuch as there is no cause of action qua the respondent No.2 bank.
22. It was submitted that the contention of the petitioners that respondent bank has not communicated the decision dated 02.08.2021 of the Committee of Executives/Identification Committee and the petitioners came to know only when the same was published in the newspaper viz., 'Sandesh' on 17.11.2021 is not correct. The respondent bank conveyed the decision of the Committee of Executives to the petitioners vide communication dated 02.08.2021 by RPAD at the address of the petitioners found in the CIBIL Report as the residential property being the mortgaged property where the petitioners have been lastly residing was sold under the provisions of the SARFAESI Act and the petitioner No.1 company was served at the factory address.
It was submitted that since the said Page 21 of 57 Downloaded on : Sun Sep 17 20:55:43 IST 2023 NEUTRAL CITATION C/SCA/18968/2021 JUDGMENT DATED: 18/01/2023 undefined communication remained unserved, the respondent bank published the same in the newspaper and therefore, no malafide intention can be imputed upon the respondent bank.
23. It was further submitted that in response to the said publication, the petitioners did approach the respondent bank by further representation dated 20.11.2021 which was placed before the Review Committee and the Review Committee confirmed the decision of the Committee of Executives and conveyed the same to the petitioners vide communication dated 23.09.2022. It was submitted that upon the bare perusal of the said communication, it is evident that the opportunity was given to the petitioners to represent their case before both the Committees.
Page 22 of 57 Downloaded on : Sun Sep 17 20:55:43 IST 2023NEUTRAL CITATION C/SCA/18968/2021 JUDGMENT DATED: 18/01/2023 undefined
24. It was submitted that at the relevant point of time the petitioners were engaged in the manufacturing activity but due to the breach of the terms and conditions of sanction and the covenants contained in the agreement executed by the petitioners in favour of the respondent bank, the petitioner No.1 company stopped the manufacturing activity due to which the account of the petitioner no.l was classified as NPA by the respondent banks whereupon the provisions of the SARFAESI Act were invoked for enforcing the security interest created in favour of the respondent banks.
25. Learned advocate Ms. Nalini Lodha submitted that the account of the petitioner no.1 was classified as NPA by the respondent banks as per the guidelines of RBI and still the balance dues with further interest is more than Rs. 10 Crores of the petitioners.
Page 23 of 57 Downloaded on : Sun Sep 17 20:55:43 IST 2023NEUTRAL CITATION C/SCA/18968/2021 JUDGMENT DATED: 18/01/2023 undefined It was submitted that the action/steps/ measures taken by the respondent banks under the provisions of SARFAESI Act including classification of the loan accounts as NPA have already been upheld by the DRT-I, Ahmedabad in SA 50 of 2021 by judgment dated 25.03.2021 and the same has already attained finality and therefore, it is not open to the petitioners to raise any grievance regarding the same.
26. It was submitted that the petitioners have filed second Securitisation Application before the DRT and filed two IAs to which the respondent bank has already filed its reply but the petitioners are not proceeding with the same due to the reasons best known to them.
27. It was submitted that the respondent bank, prior to the publication of the Page 24 of 57 Downloaded on : Sun Sep 17 20:55:43 IST 2023 NEUTRAL CITATION C/SCA/18968/2021 JUDGMENT DATED: 18/01/2023 undefined decision of the Committee of Executives dated 02.08.2021, dispatched the same by RPAD at the address the unit of the petitioner No.1 company and to others, at the addresses available with bank by RPAD on 02.08.2021 itself but the envelopes have been received back from the postal department and hence the same was published by the respondent bank on 17.11.2021 in good faith and there is no question of deliberate intention to tarnish the reputation and image of the petitioners as alleged.
28. Learned advocate Ms. Nalini Lodha submitted that the decision of the Committee of Executives dated 02.08.2021 by no means can be construed as the Show Cause Notice as is sought to be done by the petitioners. It was submitted that the petitioners are fully aware that the show cause notice was already issued to the petitioners on 01.03.2021 to Page 25 of 57 Downloaded on : Sun Sep 17 20:55:43 IST 2023 NEUTRAL CITATION C/SCA/18968/2021 JUDGMENT DATED: 18/01/2023 undefined which the reply/representation dated 09.03.2021 was also given by the petitioner No.1 company and opportunity of personal hearing was availed by the petitioners on 13.07.2021 when Mr. Parasmal Bohra was present before the Committee of Executives through Microsoft Teams App. It was submitted that the next step was to communicate the decision of the Committee of Executives on Willful Defaulters as per the Master Circular of RBI and accordingly, the decision of CoE was communicated vide letter dated 02.08.2021 which by no means can be construed as Show Cause Notice as there cannot be two notices.
It was further submitted that after the communication dated 02.08.2021, the petitioners were accorded the opportunity of making further representation for consideration by the Review Committee to comply the principles of natural justice and the same has also been availed by the Page 26 of 57 Downloaded on : Sun Sep 17 20:55:43 IST 2023 NEUTRAL CITATION C/SCA/18968/2021 JUDGMENT DATED: 18/01/2023 undefined petitioners.
29. Learned advocate Ms. Lodha submitted that the representation dated 20.11.2021 received from Mr. Parasmal Siremal Bohra, Director and guarantor of the company was placed before the Review Committee on Willful Defaulters which in its meeting held on 25.03.2022 confirmed the decision of COE on Willful Defaulters. The decision of the Review committee was conveyed to the petitioners vide communication dated 23.09.2022.
30. It was submitted that the procedure prescribed in Master Circular of RBI on Willful defaulters, has been followed by the respondent bank.
31. It was submitted that the Chief Manager has not declared the petitioners as willful Page 27 of 57 Downloaded on : Sun Sep 17 20:55:43 IST 2023 NEUTRAL CITATION C/SCA/18968/2021 JUDGMENT DATED: 18/01/2023 undefined defaulters as alleged but the decision of the CoE has been conveyed vide Communication dated 02.08.2021 which was published on 17.11.2021 through the Chief Manager wherein it is stated that this communication is issued as per the directions of the Committee of Executives on Willful Defaulters (COE). It was therefore, submitted that petition may not be entertained.
32. 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:Page 28 of 57 Downloaded on : Sun Sep 17 20:55:43 IST 2023
NEUTRAL CITATION C/SCA/18968/2021 JUDGMENT DATED: 18/01/2023 undefined
(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.
(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.Page 29 of 57 Downloaded on : Sun Sep 17 20:55:43 IST 2023
NEUTRAL CITATION C/SCA/18968/2021 JUDGMENT DATED: 18/01/2023 undefined 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, 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 Page 30 of 57 Downloaded on : Sun Sep 17 20:55:43 IST 2023 NEUTRAL CITATION C/SCA/18968/2021 JUDGMENT DATED: 18/01/2023 undefined RBI/CICs.
b. The legal process, wherever warranted, against the borrowers/ guarantors and foreclosure for recovery of dues should be initiated expeditiously. The lenders 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 Page 31 of 57 Downloaded on : Sun Sep 17 20:55:43 IST 2023 NEUTRAL CITATION C/SCA/18968/2021 JUDGMENT DATED: 18/01/2023 undefined 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.
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 Page 32 of 57 Downloaded on : Sun Sep 17 20:55:43 IST 2023 NEUTRAL CITATION C/SCA/18968/2021 JUDGMENT DATED: 18/01/2023 undefined 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.
(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."
33. 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 Page 33 of 57 Downloaded on : Sun Sep 17 20:55:43 IST 2023 NEUTRAL CITATION C/SCA/18968/2021 JUDGMENT DATED: 18/01/2023 undefined consequences of declaring any lender as willful defaulter resulting into penal measures including criminal case. On perusal of the above provisions of Master Circular, 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 Page 34 of 57 Downloaded on : Sun Sep 17 20:55:43 IST 2023 NEUTRAL CITATION C/SCA/18968/2021 JUDGMENT DATED: 18/01/2023 undefined 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 Committee as per Clause-3(c) of the Master Circular.
34. 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 Page 35 of 57 Downloaded on : Sun Sep 17 20:55:43 IST 2023 NEUTRAL CITATION C/SCA/18968/2021 JUDGMENT DATED: 18/01/2023 undefined 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 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 Page 36 of 57 Downloaded on : Sun Sep 17 20:55:43 IST 2023 NEUTRAL CITATION C/SCA/18968/2021 JUDGMENT DATED: 18/01/2023 undefined 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 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 Page 37 of 57 Downloaded on : Sun Sep 17 20:55:43 IST 2023 NEUTRAL CITATION C/SCA/18968/2021 JUDGMENT DATED: 18/01/2023 undefined 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 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 Page 38 of 57 Downloaded on : Sun Sep 17 20:55:43 IST 2023 NEUTRAL CITATION C/SCA/18968/2021 JUDGMENT DATED: 18/01/2023 undefined 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 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.
Page 39 of 57 Downloaded on : Sun Sep 17 20:55:43 IST 2023NEUTRAL CITATION C/SCA/18968/2021 JUDGMENT DATED: 18/01/2023 undefined
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 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."
35. 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 Page 40 of 57 Downloaded on : Sun Sep 17 20:55:43 IST 2023 NEUTRAL CITATION C/SCA/18968/2021 JUDGMENT DATED: 18/01/2023 undefined proceedings contained in Para 3 of the Revised Circular dated 01.07.2015, has held that Revised Circular, being in public 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 Page 41 of 57 Downloaded on : Sun Sep 17 20:55:43 IST 2023 NEUTRAL CITATION C/SCA/18968/2021 JUDGMENT DATED: 18/01/2023 undefined to reply is afforded, natural justice is satisfied and it is not necessary to give oral hearing in such cases (see para 20).
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 Page 42 of 57 Downloaded on : Sun Sep 17 20:55:43 IST 2023 NEUTRAL CITATION C/SCA/18968/2021 JUDGMENT DATED: 18/01/2023 undefined 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 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) Page 43 of 57 Downloaded on : Sun Sep 17 20:55:43 IST 2023 NEUTRAL CITATION C/SCA/18968/2021 JUDGMENT DATED: 18/01/2023 undefined
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 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 Page 44 of 57 Downloaded on : Sun Sep 17 20:55:43 IST 2023 NEUTRAL CITATION C/SCA/18968/2021 JUDGMENT DATED: 18/01/2023 undefined 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 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 Page 45 of 57 Downloaded on : Sun Sep 17 20:55:43 IST 2023 NEUTRAL CITATION C/SCA/18968/2021 JUDGMENT DATED: 18/01/2023 undefined 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 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 Page 46 of 57 Downloaded on : Sun Sep 17 20:55:43 IST 2023 NEUTRAL CITATION C/SCA/18968/2021 JUDGMENT DATED: 18/01/2023 undefined 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 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 Page 47 of 57 Downloaded on : Sun Sep 17 20:55:43 IST 2023 NEUTRAL CITATION C/SCA/18968/2021 JUDGMENT DATED: 18/01/2023 undefined 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)] .
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 Page 48 of 57 Downloaded on : Sun Sep 17 20:55:43 IST 2023 NEUTRAL CITATION C/SCA/18968/2021 JUDGMENT DATED: 18/01/2023 undefined 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 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 Page 49 of 57 Downloaded on : Sun Sep 17 20:55:43 IST 2023 NEUTRAL CITATION C/SCA/18968/2021 JUDGMENT DATED: 18/01/2023 undefined 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 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.
Page 50 of 57 Downloaded on : Sun Sep 17 20:55:43 IST 2023NEUTRAL CITATION C/SCA/18968/2021 JUDGMENT DATED: 18/01/2023 undefined (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 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 Page 51 of 57 Downloaded on : Sun Sep 17 20:55:43 IST 2023 NEUTRAL CITATION C/SCA/18968/2021 JUDGMENT DATED: 18/01/2023 undefined 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. 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 Page 52 of 57 Downloaded on : Sun Sep 17 20:55:43 IST 2023 NEUTRAL CITATION C/SCA/18968/2021 JUDGMENT DATED: 18/01/2023 undefined 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 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 Page 53 of 57 Downloaded on : Sun Sep 17 20:55:43 IST 2023 NEUTRAL CITATION C/SCA/18968/2021 JUDGMENT DATED: 18/01/2023 undefined 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 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."
36. 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 Page 54 of 57 Downloaded on : Sun Sep 17 20:55:43 IST 2023 NEUTRAL CITATION C/SCA/18968/2021 JUDGMENT DATED: 18/01/2023 undefined provided under the Revised Master Circular as petitioners were never informed by the Identification Committee by issuing show 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.
37. 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 Page 55 of 57 Downloaded on : Sun Sep 17 20:55:43 IST 2023 NEUTRAL CITATION C/SCA/18968/2021 JUDGMENT DATED: 18/01/2023 undefined violation of principles of natural justice.
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 is liable to be quashed and set aside.
38. 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 is hereby quashed and set aside and the matter is remanded back to the 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 Page 56 of 57 Downloaded on : Sun Sep 17 20:55:43 IST 2023 NEUTRAL CITATION C/SCA/18968/2021 JUDGMENT DATED: 18/01/2023 undefined 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.
39. Rule is made absolute to the aforesaid extent. No order as to costs.
(BHARGAV D. KARIA, J) RAGHUNATH R NAIR Page 57 of 57 Downloaded on : Sun Sep 17 20:55:43 IST 2023