Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 7, Cited by 0]

Punjab-Haryana High Court

Idfc First Bank Limited vs State Of Punjab And Others on 21 November, 2025

CWP-34750-2025
          2025                                                      -1-

           IN THE HIGH COURT OF PUNJAB AND HARYANA
                        AT CHANDIGARH

                                                               CWP-34750-2025
                                                                         2025
                                                    Date of decision : 21.11.2025
                                                                            .2025

IDFC First Bank Limited
                                                                 .......Petitioner
                                 Versus
State of Punjab and others
                                                               .......Respondents


CORAM:     HON'BLE MR. JUSTICE SHEEL NAGU, CHIEF JUSTICE
           HON'BLE MR. JUSTICE SANJIV BERRY


Present:    Mr. Aditya Grover, Advocate (through video conferencing),
            for the petitioner.

                          ****

SHEEL NAGU, CHIEF JUSTICE ( Oral )

1. The petitioner - bank is before this Court invoking writ as well as supervisory jurisdiction under Article 226/227 of the Constitution of India, being aggrieved by in-action in action on the part of Chief Judicial Magistrate, Ludhiana (respondent No.2) No. ) to decide CRM/46780/2024 (Annexure P-5) P submitted by the petitioner u/s 14 of the Securitisation and Reconstruction of Financial Assets and Enforcement of Security Interest Act, 2002 (in short, 'SARFAESI Act'), which is pending since October, 2024.

2. It is stated in the application (Annexure P P-5) that respondents espondents No.3 to 8 availed loan facility of Rs. 66,00,000 66,00,000/- and Rs. 13,32,379/- under two loan accounts from the petitioner, and upon default in repayment, the account was classified as Non-Performing Non Performing Asset (NPA) on 31.08.202 .2023, whereafter demand notice dated d 20.04.202 .2024 (Annexure P-4)) u/s 13 (2) of the SARFAESI Act was duly served upon the respondents - borrowers, calling 1 of 4 ::: Downloaded on - 29-11-2025 06:39:21 ::: CWP-34750-2025 2025 -2- upon them to discharge their liability within a period of sixty days. The respondents - borrowers failed to comply with the said demand notice and accordingly, the petitioner - secured creditor filed application u/s 14 of the SARFAESI Act before respondent No.2 in October, 2024.

3. The Apex Court in R.D. Jain & Co. Vs. Capital First Limited and others, (2023) 1 SCC 675, while explaining tthe he width and ambit of jurisdiction u/s 14 of SARFAESI Act held thus :

"23. However, for taking physical possession of the secured assets in terms of Section 14 (1) of the SARFAESI Act, the secured creditor is obliged to approach the CMM/DM by way of a written written application requesting for taking possession of the secured assets and documents relating thereto and for being forwarded to it (secured creditor) for further action. The statutory obligation enjoined upon the CMM/DM is to immediately move into action after receipt of a written application under Section 14 (1) of the SARFAESI Act from the secured creditor for that purpose. As soon as such an application is received, the CMM/DM is expected to pass an order after verification of compliance of all formalities by the secured creditor referred to in the proviso in Section 14 (1) of the SARFAESI Act and after being satisfied in that regard, to take possession of the secured assets and documents relating thereto and to forward the same to the secured cr creditor at the earliest opportunity.
24. As mandated by Section 14 of the SARFAESI Act, the CMM/DM has to act within the stipulated time time-limit and pass a suitable order for the purpose of taking possession of the secured assets within a period of 30 days ffrom the date of application which can be extended for such further period but not exceeding in the aggregate, sixty days. Thus, 2 of 4 ::: Downloaded on - 29-11-2025 06:39:21 ::: CWP-34750-2025 2025 -3- the powers exercised by the CMM/DM is a ministerial act. He cannot brook delay. Time is of the essence. This is the spirit of the th special enactment.
25. As observed and held by this Court in NKGSB Coop. Bank (NKGSB Coop. Bank Ltd. v. Subir Chakravarty, (2022) 10 SCC : (2023) 1 SCC (Cri) 157, the step taken by the CMM/DM while taking possession of the secured assets and documents rrelating thereto is a ministerial step. It could be taken by the CMM/DM himself/herself or through any officer subordinate to him/her, including the Advocate Commissioner who is considered as an officer of his/her court. Section 14 does not oblige the CMM/DM CMM/DM to go personally and take possession of the secured assets and documents relating thereto. Thus, we reiterate that the step to be taken by the CMM/DM under Section 14 of the SARFAESI Act, is a ministerial step. While disposing of the application under Se Section 14 of the SARFAESI Act, no element of quasi- judicial function or application of mind would require. The Magistrate has to adjudicate and decide the correctness of the information given in the application and nothing more. Therefore, Section 14 does not ot involve an adjudicatory process qua points raised by the borrower against the secured creditor taking possession of secured assets.
assets."

3.1 Needless to say that the guidelines laid down by Coordinate Bench in Bank of Maharashtra Vs. District Magistrate, Hisar and others, (CWP-7018 7018-2022, 2022, decided on 28.05.2024) be adhered to by the concerned authorities.

4. This Court, in view of Chief Judicial Magistrate, Ludhiana (respondent No.2) No. ) having failed to discharge statutory obligation u/s 14 (1) 3 of 4 ::: Downloaded on - 29-11-2025 06:39:21 ::: CWP-34750-2025 2025 -4- proviso of the SARFAESI Act within stipulated time of sixty days, is compelled to issue writ of mandamus.

5. Accordingly, the present petition is disposed of wit with h a direction to respondent No.2 to consider and dispose ispose of the application u/s 14 of the SARFAESI Act (Annexure (Annex P-5), expeditiously, preferably on the date already fixed, which is stated to be 29.11.2025, .2025, or at best, within a period of thirty (30) days thereafter.

thereafter

6. We hasten to add that this order shall however be subject to any restraint/interim/final order which may have been passed by any judicial forum, in favour of the borrowers/guarantor/any borrowers/guarantor/any aggrieved person, who is party to the lis.

lis ( SHEEL NAGU ) CHIEF JUSTICE ( SANJIV BERRY ) November 21, 21 2025 JUDGE narotam Whether speaking/reasoned Yes/No Whether reportable Yes/No 4 of 4 ::: Downloaded on - 29-11-2025 06:39:21 :::