Madras High Court
B. Arun vs The Authorized Officer/Chief Manager on 18 September, 2009
Author: M.Venugopal
Bench: Elipe Dharma Rao, M.Venugopal
IN THE HIGH COURT OF JUDICATURE AT MADRAS DATED: 18.09.2009 CORAM: THE HONOURABLE MR. JUSTICE ELIPE DHARMA RAO AND THE HONOURABLE MR. JUSTICE M. VENUGOPAL W.P.No.15982 of 2009 and M.P.No.1 & 2 OF 2009 B. Arun Partner M/s. Aarthi Builders and Aarthi Investments, No.4-D, Ellora Apartment No.20, Thirumurthy Street, T.Nagar, Chennai-600 017. .... Petitioners Vs. 1.The Authorized Officer/Chief Manager, Indian Bank, Guindy Branch, SIDCO Building, No.131, G.S.T. Road, Chennai 600 032. 2.Indian Bank, Guindy Branch, Rep. By its Chief Manager, SIDCO Building, No.131, G.S.T. Road, Chennai 600 032. .... Respondents PRAYER: Petition filed under Article 226 of the Constitution of India praying for the issuance of the writ of Certiorarified Mandamus in calling for the records on the file of the respondents, leading to the auction sale dated 18.07.2009 in regard to the properties of the petitioners viz., 8 shops and 2 flats situated at Plot No.C-14, Door No.134, New No.4, 40th Street, Nanganallur, Chennai 600 061 and one flat measuring 1450 sq.ft. Bearing Flat No.4-D, 4th Floor, Door No.20, New No.25, Thirumurthy Street, T. Nagar, Chennai 600 017 and to quash the same and consequentially directing the respondents to accept the offer made by the petitioners in regard to the auction sale and execute the sale deed in favour of their nominees. For Petitioner : Mr. L. Kishore For M/s.K.Sridhar Associates For Respondent : M/s. K.Radhakrishna Murthy O R D E R
M.VENUGOPAL, J.
The petitioner has filed this writ petition praying for an issuance of Writ of Certiorarified Mandamus in calling for the records on the file of the respondents, leading to the auction sale dated 18.07.2009 conducted by them in regard to the properties of the petitioners viz., 8 shops and 2 flats situated at Plot No.C-14, Door No.134, New No.4, 40th Street, Nanganallur, Chennai 600 061 and one flat measuring 1450 sq.ft. Bearing Flat No.4-D, 4th Floor, Door No.20, New No.25, Thirumurthy Street, T. Nagar, Chennai 600 017 and to quash the same and consequentially directing the respondents to accept the offer made by the petitioners in regard to the auction sale and execute the sale deed in favour of their nominees.
2. The case of the petitioners is that they have approached the second respondent, Indian Band, Guindy Branch and obtain a credit facility in the year 1990 by way of over draft for a limit of Rs.50 lakhs and they were in the business of construction of flat and were regularly processing the said loan facility till 1997 and subsequently, due to fall in business and heavy financial constrains they could not service the loan regularly but continued to pay interest till 2001 regularly and the second respondent has filed O.A. No.1250 of 1998 against the petitioners and when they along with some of the creditors approached the second respondent and sought for one time settlement at Rs.85 lakhs the second respondent/Indian Bank had accepted the said OTS and a memo of compromise for Rs.85 lakhs was filed before the Debt Recovery Tribunal in O.A.No.1250 of 1998 in and by which the petitioners had to pay a sum of Rs.20 lakhs on or before 30.01.2001 and the balance to be paid with simple interest at 12% per annum from 01.04.2001 till 31.12.2001.
3. It is the further stand of the petitioners that pursuant to the said one time settlement one of the petitioner's creditors M/s. Salim Builders who was interested in taking over the 'B' and 'C' schedule properties in possession notice dated 20.06.2008 had approached the second respondent/bank and offered to deposit Rs.18 lakhs provided the title deeds of the said properties are released to them and that the bank had also agreed to the said offer and gave a letter pursuant to which a sum of Rs.18 lakhs has been deposited by them with the second respondent in terms of the OTS compromise memo. But the second respondent/bank had not released the documents to M/s. Salim Builders as a result of which the other creditors who had offered to pay balance amount of Rs.67 lakhs had backed out and because of the non co-operative attitude of the bank the petitioners could not repay the one time settlement amount as per schedule.
4. According to the petitioners till 2008 they have paid nearly Rs.70 lakhs to the Second Respondent/Bank which was credited by the bank towards interest and penal interest and that they had constructed and sold flats in the properties and the purchaser of flats had also approached the Second Respondent/Bank and paid the amounts and also obtained letters for releasing their respective shares and added further the petitioners in 2007 approached the second respondent/bank with an offer of one time settlement at Rs.175 lakhs and deposited a sum of Rs.17.5 lakhs in a no lien account with the bank for consideration of their proposal and the second respondent/bank by its letter dated 11.09.2007 accepted the one time settlement on condition that Rs.17.5 lakhs which was deposited by the petitioners in no lien account would be credited to the loan account immediately and the balance sum would be paid within 90 days. The petitioners pursuant to the one time settlement paid a further amount of Rs.12.5 lakhs and sought permission from the second respondent/bank for sale of 'E' schedule property and for sale of two flats and eight shops in 'A' schedule property in order to pay the balance one time settlement sum. The respondents refused to furnish any reply taking advantage of the petitioners bad situation and caused a notice under Section 13(2) of the Securitisation and Reconstruction of Financial Assets and Enforcement of Security Interest Act, 2002 on 27.03.2008 calling upon them to pay a sum of Rs.4,53,20,070.91/- within 60 days failing which they threatened to take possession of the properties as per Section 13(4) of the Act.
5. The petitioners had paid more than Rs.90 lakhs to the respondents/bank though there was some brakes in the payment due to financial crunch. However, the petitioners made a offer of one time settlement of Rs. 155 lakhs in March 2009 and the same was accepted by the bank on 27.04.2009 and bank directed them to pay the said sum on or before 29.05.2009.
6. The contention of the petitioners is that they had arranged the purchasers for purchasing the properties which were mortgaged with the bank namely 8 shops and 2 flats situated at Plot No.C-14, Door No.134, New No.4, 40th Street, Nanganallur, Chennai 600 061 and one flat measuring 1450 sq.ft. Bearing Flat No.4-D, 4th Floor, Door No.20, New No.25, Thirumurthy Street, T. Nagar, Chennai 600 017 and approached the respondents with prospective purchasers who offered to purchase the aforesaid two items of properties at Rs.46 lakhs and Rs.70 lakhs respectively and requested the bank to accept the payment of Rs.116 lakhs being made by the purchasers and offered to pay the balance amount within a month's time, but the respondents refused their offer and brought the said two items of properties in tender-cum-auction sale on 18.07.2009 by proceedings dated 12.06.2009 and for the first item of the property i.e., for the 8 shops a reserve price of Rs.20 lakhs was fixed and for Flat-A the price was fixed at Rs.14 lakhs and Flat -B the price was fixed at Rs.12 lakhs and in regard to the second item the reserve price for the flat at Thirumurthy Street was fixed at Rs.56 lakhs and again the petitioner approached the bank and requested them to accept their offer since the same was much higher than the reserve price quoted by them. But the respondent bank had failed to consider their request and the properties were brought to auction on 18.07.2009 and even though the purchasers were brought by the petitioners with firm offers they filed their tender and the entire auction was stage managed by the respondents and none of the bidders were allowed to participate in the auction and that the respondents pre-arranged a purchaser of their choice who alone was permitted to bid and the first item namely eight shops were sold for a paltry sum of Rs.20,10,000/- and the second item the flat at Thirumurthy Street was sold for a sum of Rs.61 lakhs and the other flats were not sold since there were no bidders.
7. As a matter of fact the respondents had ignored the offer of the petitioners in respect of the 8 shops and 2 flats which was higher than the reserve price and they had accepted the bid for Rs.20,10,000/-. In regard to the flat at Thirumurthy Street though quoted Rs.70 lakhs they had accepted bid for Rs.61 lakhs. In the appeals filed by the certain flat owners before the Debt Recovery Tribunal II, Chennai the petitioners along with bidders appeared and requested the Tribunal to direct the respondents not to confirm the auction sale dated 18.07.2009 and to direct them to accept their offer of Rs.46 lakhs and Rs.70 lakhs respectively. The Tribunal gave a direction to produce a demand draft for Rs.120 lakhs and in the meanwhile, orally instructed the bank not to confirm the auction sale.
8. Continuing further, the petitioners produced the demand draft for Rs.120 lakhs along with the letters from the purchasers expressing their willingness to purchase the first item at Rs.46 lakhs and second item at Rs.70 lakhs and a further sum of Rs.4 lakhs was also paid. At that time the respondents informed that the petitioners had to pay a sum of Rs.173 lakhs as one time settlement within one month in order to settle the entire claim and requested the respondents to receive the demand draft for Rs.120 lakhs and execute the sale deed in favour of the purchasers who had deposited the demand draft in respect of the aforesaid two items of property which were brought to auction and promised to pay the balance one time settlement amount within one month. But the respondents refused to receive the demand drafts for Rs.120 lakhs and insisted on payment of the entire Rs.173 lakhs as one time settlement of the entire dues. The petitioner submitted demand draft for Rs.1 crore and Rs.20 lakhs and whereas the property sold by the respondents fetched only Rs.81 lakhs.
9. Expatiating the arguments, the learned counsel for the petitioners contends that the action of the respondents in conducting an auction on 18.07.2009 was totally a farce one and was stage managed by them and there was an offer for Rs.120 lakhs in respect of the properties, the respondents had accepted illegally an offer of Rs.81 lakhs for the same properties from the third parties which was a clear case of colourable exercise of power and when the petitioners were granted a month's time to pay the sum of Rs.173 lakhs towards on e time settlement in the meeting held on 24.07.2009 which was communicated to the Debt Recovery Tribunal II, Chennai by the Chief Manager Thiru Chezhian, the petitioners had a month's time to pay the balance of Rs.53 lakhs and the respondents could not refuse to receive an amount of Rs.120 lakhs and in fact the petitioners made their offer of Rs.116 lakhs in respect of the properties even prior to the auction sale and this was not considered by the respondents and when the petitioners produced the draft for Rs.120 lakhs as directed and even after production of the said amount the respondents could not refuse to receive the same and insisted on accepting the lower bidder for the same property and when respondents receive a sum of Rs.120 lakhs then they would get Rs.40 lakhs more for the very same properties and therefore, prays for allowing the writ petition.
10. In the counter filed by the respondent bank it is inter-alia stated that M/s. Aarthi Builders of which the petitioner is the partner borrowed a sum of Rs.50 lakhs during 1990 and the bank filed O.A.No.1250 of 1998 against the borrowers, guarantors mortgagors etc., for the loan amount with interest in respect of the immovable properties mortgaged with the bank and the borrower gave one time settlement proposal in February 2001, and the bank accepted on certain terms and conditions specifying that 50 % of the agreed Rs.85 lakhs should be paid on or before 31.03.2001 and the balance with simple interest at 12 % per annumbefore 30.09.2001 and the borrower never complied with the terms of the one time settlement sanction and not a single paise was paid and the compromise lapsed and further, a second proposal was given in 2007 and a sum of Rs.17.5 lakhs was received pursuant thereto and the second proposal was accepted bythe bank on certain terms and conditions including on payment of the one time settlement amount less Rs.17.5 lakhs within 90 days and accept the payment of further amount of Rs.12.50 lakhs no amount was ever paid in terms of the acceptance letter and no payment was received from Mr. Salim and the second compromise also lapsed on account of the failure of the borrowers to make the payment as agreed and an extension of time was sought for by the petitioners on 16.02.2008 agreeing to pay a sum of Rs.110 lakhs within 21.02.2008 and since the petitioners being a chronic defaulter the bank had not granted any extension of time and therefore, a notice under Section 13(2) of the SARFAESI Act, 2002 to all persons concerned was issued on 27.03.2008 and on their failure to remit the amount on demand possession notice was issued on 20.06.2008.
11. It is also submitted by the respondents that the petitioners gave a third proposal in March 2009 offering Rs.150 lakhs in full and final settlement of the claim and the respondents in order to provide one more opportunity accepted the same on condition of remittance of entire sum on or before 28.05.2009 and that no payment was made towards the one time settlement amount and on the same date the respondents informed the petitioners about the cancellation of the settlement.
12. The stand of the respondents is that the proceedings initiated in respect of the sale of the property under the SARFAESI Act, 2002 and in terms of the auction notice sealed tenders were received from 4 bidders in respect of the third item of the auction notice and 7 bidders in respect of first item of the said notice and there was no bidder in respect of the second item and the auction proceedings were conducted in a meticulous manner and the highest offer in respect of both the properties were accepted and the third party purchasers also submitted their tenders and participated in the auction but they did not bid the highest amount and that the entire proceedings were video graphed and after the auction sale, any offer by a third party even for a higher sum could not be accepted when the highest bid in the auction was accepted and in view of the third party successful auction bidders interests were involved and they had not agreed to the petitioner's proposal.
13. Apart from the above, on behalf of the respondents it is submitted that in the proceedings before Debt Recovery Tribunal II, Chennai certain flat owners challenged the Securitization Notice issued by the first respondent in regard to the eight items of the properties the petitioners approached the Tribunal for directing the bank to accept a proposal for payment of Rs.120 lakhs without any proposal for the payment of balance of Rs.53.31 lakhs agreed to be paid after negotiation and since the Tribunal was not seized of the 4th proposal for one time settlement the Tribunal had not passed any orders or gave any directions. Inasmuch as the petitioners imposed certain conditions before the tribunal when they produced the demand draft of Rs.120 lakhs stating that bank should keep the said sum of Rs.120 lakhs in a no lien account and further that the bank should execute sale deeds in favour of his proposed third party purchasers and release documents of tittle to them etc., these conditions were not acceptable to the respondents and they had not agreed for the same. Also in regard to the very same properties the auction was held and the successful bidders were awaiting conformation and any private sale or negotiation in respect of the said very same property could not be legally sustainable and tenable one and certainly the same would only land the bank in a series of litigations etc., and therefore, the offer of the petitioners was not accepted.
14. The pith and substance of the contention of the respondents is that the petitioners after committing default to adhere to the payment schedules in respect of the one time settlement proposals had no legal right to seek the indulgence of this Court for cancellation of the sale and acceptance of the proposal in issue and as on date Rs.723.4 lakhs is due to the bank and the writ petition lacks bonafides.
15. On a careful consideration of the respective contentions we are of the considered view that the petitioners cannot demand for a private sale as a matter of right when the earlier auction proceedings are admittedly pending before the Tribunal awaiting confirmation of sale from the successful bidders, the fast track procedure under the draconian SARFAESI Act, 2002 cannot be allowed to be derailed in any manner and moreover, when the petitioners are defaulters in respect of the earlier four one time settlement proposals they cannot seek the discretionary power of this Court by adopting a recourse to the Article 226 of the Constitution of India praying for the reliefs of calling for the records from the file of the respondents in regard to the auction sale conducted by them on 18.07.2009 in respect of properties more fully described in the petition etc. since the High Court does not act as an Appellate Authority and viewed from that angle the writ petition is devoid of merits and same is hereby dismissed in furtherance of substantial cause of justice.
16. In fine, for the foregoing reasons we dismiss the writ petition without costs. Consequently connected miscellaneous petitions are also closed. However, the dismissal of this writ petition does not preclude the petitioners to approach the appropriate forum for redressal of their grievance.
(E.D.R.J) (M.V.J) 18.09.2009 Index: Yes/No Internet:Yes/No prm To,
1.The Authorized Officer/Chief Manager, Indian Bank, Guindy Branch, SIDCO Building, No.131, G.S.T. Road, Chennai 600 032.
2.Indian Bank, Guindy Branch, Rep. By its Chief Manager, SIDCO Building, No.131, G.S.T. Road, Chennai 600 032.
3.The Presiding Officer, Debt Recovery Tribunal II Chennai.
ELIPE DHARMA RAO, J.
AND M.VENUGOPAL, J.
prm W.P.No.15982 of 2009 and M.P.No.1 & 2 OF 2009 18.09.2009