Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S Heera Brick Field vs Bank Of Baroda And Another
2011 Latest Caselaw 2038 ALL

Citation : 2011 Latest Caselaw 2038 ALL
Judgement Date : 26 May, 2011

Allahabad High Court
M/S Heera Brick Field vs Bank Of Baroda And Another on 26 May, 2011
Bench: Satya Poot Mehrotra, Rajesh Chandra



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 36
 
Case :- WRIT - C No. - 31285 of 2011
 
Petitioner :- M/S Heera Brick Field
 
Respondent :- Bank Of Baroda And Another
 
Petitioner Counsel :- Shushil Shukla
 
Respondent Counsel :- Ajal Krishna,Anadi Krishna Narayana
 
Hon'ble Satya Poot Mehrotra,J.

Hon'ble Rajesh Chandra,J.

    As per the averments made in the Writ Petition, the petitioner took Cash Credit Facility from the respondent no.1-Bank of Baroda for business purposes. The property in question was given as security for the said facility. The petitioner committed default in respect of the said facility. Consequently, the proceedings under Section Securitization and Reconstruction of Financial Assets and Enforcement of Security Interest Act, 2002 (in short "the Securitization Act") have been initiated against the petitioner. A Notice dated 3-1-2011 (Annexure 1 to the Writ Petition) under Section 13 (2) of the Securitization Act has been issued to the petitioner.

    Shri Sandeep Kumar Singh, learned counsel for the respondent nos. 1 and 2, on the basis of instructions received by him, states that a Notice dated 7th May, 2007, under Section 13 (4) of the Securitization Act has also been issued to the petitioner. The petitioner has filed the present Writ Petition, inter-alia, praying for quashing the proceedings initiated against the petitioner under the Securitization Act.

    We have heard Shri Sushil Shukla, learned counsel for the petitioner and Shri Sandeep Kumar Singh, learned counsel for the respondent nos. 1 and 2.

The petitioner in the present Writ Petition is impugning the proceeding being taken against the petitioner under the Securitization Act on various grounds.

    In United Bank of India Vs. Satyavati Tandon & others reported in 2010 (8) SCC 110, their Lordships of the Supreme Court have laid down that in view of the alternative remedy available under the Securitization Act, the High Court in exercise of Writ Jurisdiction under Article 226 of the Constitution of India should normally not interfere in respect of the proceedings being taken under the said Act.

    In view of the decision of the Supreme Court in United Bank of India Vs. Satyavati Tandon & others (supra) and keeping in view the nature of controvery involved in the Writ Petitio, we are of the opinion that the Writ Petition is liable to be dismissed on the ground of availability of alternative remedy of filing Appeal/ Application under Section 17 of the Securitization Act before the Debts Recovery Tribunal.

    We accordingly dismiss the Writ Petition on the ground of availabvility of alternative remedy of filing Appeal/ Application before the Debts Recovery Tribunal under Section 17 of the Securitization Act.

Order Date :- 26.5.2011

AK

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter