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 2, Cited by 0]

Madras High Court

C.Kumar vs The Branch Manager on 22 January, 2020

Author: Abdul Quddhose

Bench: Abdul Quddhose

                                                                           W.P.No.5619 of 2017

                               IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                              DATED: 22.01.2020

                                                  CORAM
                             THE HONOURABLE MR. JUSTICE ABDUL QUDDHOSE
                                             W.P.No.5619 of 2017
                                                      &
                                             WMP.No.5989 of 2017


                 C.Kumar                                                  ...     Petitioner

                                                     Vs.

                 1.The Branch Manager,
                   State Bank of India,
                   Palacode Branch,
                   Dharmapuri District.

                 2.The Branch Manager,
                   State Bank of India,
                   A.Mallapuram Branch,
                   Palacode Taluk,
                   Dharmapuri District.                                   ...   Respondents


                 PRAYER: Petition filed under Article 226 of the Constitution of India praying
                 to issue a writ of mandamus forbearing the respondents from withholding
                 savings bank account of the petitioner with the first respondent bank vide
                 A/s.No.34418877929.


                           For Petitioner              : Mr.M.Vinoth

                           For Respondents             : Mr.K.Chandrasekaran

http://www.judis.nic.in
                 1/7
                                                                           W.P.No.5619 of 2017

                                                   ORDER

This writ petition has been filed for a mandamus to forbear the respondents from withholding savings bank account of the petitioner with the first respondent bank vide A/c.No.34418877929.

2. It is the case of the petitioner that he is owning agricultural lands in his village and his entire family is solely depending on the agricultural income derived from and out of the agricultural land. It is also the case of the petitioner that apart from owning agricultural land, he is also working as a conductor in Tamil Nadu State Transport Corporation Ltd. According to him, due to the failure of the monsoon in the year 2013, he was constrained to approach the second respondent for grant of crop loan and mini dairy farm loan and accordingly, the second respondent bank sanctioned the said loans: one for a sum of Rs.1,74,000/- and another for a sum of Rs.3,30,000/- in the year 2011 and 2012 respectively. According to him, he had also executed equitable mortgage in favour of the second respondent bank for availing the aforesaid two loans.

3. According to the petitioner, since he was unable to procure yields and profits from and out of the cultivation, he was unable to repay http://www.judis.nic.in 2/7 W.P.No.5619 of 2017 the loan to the second respondent bank. It is his case that he is having savings bank account with the first respondent bank in A/c.No. 34418877929 and is operating the said account regularly for his daily needs. According to him, to his shock and surprise, the first respondent sent a message to his mobile number stating that his savings bank account has been put on hold on 24.11.2016, without assigning any reason and without providing any opportunity.

4. It is the case of the petitioner that the second respondent bank cannot exercise lien in respect of the aforementioned savings bank account in respect of non-repayment of the two loans referred to above availed by the petitioner from the second respondent Bank. It is also his case that arbitrarily without any prior notice, the second respondent bank has exercised their lien in respect of savings bank account held by the petitioner with the first respondent bank vide A/c.No. 34418877929.

5. It is also the case of the petitioner that the second respondent bank is fully secured by the execution of equitable mortgage by him in respect of his property with the second respondent. Therefore, according to him, in addition to that the second respondent cannot exercise lien over the http://www.judis.nic.in 3/7 W.P.No.5619 of 2017 savings bank account namely A/c.No.34418877929 of him. According to him, lien exercised by the second respondent bank in respect of savings bank account No. 34418877929 is not in accordance with law and it has to be set aside.

6. A counter affidavit has also been filed by the second respondent bank wherein they have stated that the petitioner owed a sum of Rs.15,28,722/- as on 31.12.2019 in respect of various loan accounts. According to the second respondent bank, the loan accounts were classified as non performing assets. According to them, exercising the power available under Section 171 of the Indian Contract Act, they have exercised lien over the savings bank account No. 34418877929 held by the petitioner. According to them, the lien exercised by the second respondent is only in accordance with law and there is no violation of any statutory provisions.

7. Heard Mr.M.Vinoth, learned counsel for the petitioner and Mr.K.Chandrasekaran, learned counsel for the respondents.

8. Admittedly, the petitioner is a defaulter in the repayment of the loans to the second respondent bank. The petitioner has himself http://www.judis.nic.in 4/7 W.P.No.5619 of 2017 admitted in his affidavit that he is a defaulter with the second respondent bank. It is also not in dispute that the petitioner is maintaining the savings bank account No.34418877929 with the second respondent bank.

9. Section 171 of the Indian Contract Act reads as follows:

                                         “171.   General    lien   of   bankers,
                               factors, wharfingers, attorneys and policy
                               brokers

Bankers, factor, wharfingers, attorneys of a High Court and policy brokers may, in the absence of a contract to the contrary, retain as a security for a general balance of account, any goods bailed to them; but no other persons have a right to retain, as a security for which balance, goods, bailed to them, unless there is an express contract to that effect.”

10. As seen from the section 171 of Indian Contract Act, the second respondent bank has got the power to exercise general lien in respect of outstandings due to them. The petitioner, being a defaulter who has not repaid the loans, the second respondent has rightly exercised the general lien available to them under Section 171 of Indian Contract Act. http://www.judis.nic.in 5/7 W.P.No.5619 of 2017

11. Having rightly exercised the general lien under Section 171 of Indian Contract Act, there is absolutely no merit in this writ petition. Accordingly, the writ petition is dismissed. No costs. Consequently, connected miscellaneous petition is closed.




                                                                                22.01.2020

                 nl

                 Index      : Yes / No
                 Internet   : Yes / No
                 Speaking/Non-speaking orders




http://www.judis.nic.in
                 6/7
                             W.P.No.5619 of 2017




                          ABDUL QUDDHOSE, J.
                                          nl




                          W.P.No.5619 of 2017




                                   22.01.2020




http://www.judis.nic.in
                 7/7