Citation : 2021 Latest Caselaw 1340 ALL
Judgement Date : 21 January, 2021
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 39 Case :- WRIT - C No. - 26198 of 2020 Petitioner :- Dilip Kumar Nishad Respondent :- State Of U P And 2 Others Counsel for Petitioner :- Istyak Khan Counsel for Respondent :- C.S.C.,Satish Chaturvedi Hon'ble Naheed Ara Moonis,J.
Hon'ble Dinesh Pathak,J.
Heard Shri Istiyak Khan, learned counsel for the petitioner, Shri Satish Chaturvedi, learned counsel appearing on behalf of respondent No. 3 and learned Standing Counsel representing the State.
The instant writ petition has been filed seeking the following relief:
"1. Issue, a writ, order or direction in the nature of certiorari to quash the notice under section 13(2) of the Act of 2002 dated 16.03.2020 and notice under section 13(4) dated 03.09.2020 issued by respondent No.3 of Rs. 19,48,566/-.
2. Issue a writ, order or direction in the nature of mandamus commanding respondent No.3 to accept the remaining amount in easy installments."
The petitioner was granted cash credit limit of Rs. 12,50,000/- (rupees twelve lac fifty thousand only) in the year 2015, but as the petitioner did not deposit the interest on the aforesaid amount, the loan account of the petitioner was declared as non-performing asset and the bank has issued notice on 20.7.2019 under Section 13(2) of the Securitization and Reconstruction of Financial Assets and Enforcement of Security Interest Act, 2020. However, as the petitioner did not file any objections to the notice issued by the bank, after the stipulated period of 60 days, the Bank issued possession notice under Section 13(4) of the SARFAESI Act. Thereafter, order under Section 14 of the Act was also passed by the Additional District Magistrate, respondent No. 2. After the order under Section 14 of the SARFAESI Act was passed, the petitioner approached this Court by filing writ petition No. 34684 of 2019, which was disposed of by this Court vide order dated 31.10.2019 directing the petitioner to deposit the amount in question in installments. However, as the petitioner again did not deposit the amount pursuant to the order of this Court, the respondent-bank has proceeded against the petitioner and now the property has been put to auction on 27.1.2021.
Learned counsel for the respondent No. 3 submits that auction of the property has been fixed for 27.1.2021 and as such the petitioner has an alternative remedy to approach the DRT under the aforesaid Act and hence the petition may not be entertained.
Learned counsel for the petitioner does not dispute that there exists alternative remedy.
The Hon'ble Supreme Court in the case of ICICI Bank Ltd. v. Umakanta Mohapatra,2019(13) SCC 497, has held as under:
"Delay condoned.
Leave granted.
Despite several judgments of this Court, including a judgment by Hon'ble Mr. Justice Navin Sinha, as recently as on 30.01.2018, in Authorized Officer, State Bank of Travancore and Another VS Mathew KC., (2018) 3 SCC 85, the High Courts continue to entertain matters which arise under Securitisation and Reconstruction of Financial Assets and Enforcement of Security Interest Act, 2002 (SARFAESI), and keep granting interim orders in favour of persons who are Non-Performing Assets (NPAs).
The writ petition itself was not maintainable, as a result of which, in view of our recent judgment, which has followed earlier judgments of this Court, held as follows:-
"18. We cannot help but disapprove the approach of the High Court for reasons already noticed in Dwarikesh Sugar Industries Ltd. Vs Prem Heavy Engineering Works (P) Ltd and another, (1997) 6 SCC 450, observing:-
"32. When a position, in law, is well settled as a result of judicial pronouncement of this Court, it would amount to judicial impropriety to say the least, for the subordinate courts including the High Courts to ignore the settled decisions and then to pass a judicial order which is clearly contrary to the settled legal position. Such judicial adventurism cannot be permitted and we strongly deprecate the tendency of the subordinate courts in not applying the settled principles and in passing whimsical orders which necessarily has the effect of granting wrongful and unwarranted relief to one of the parties. It is time that this tendency stops."The writ petition, in this case, being not maintainable, obviously, all orders passed must perish, including the impugned order, which is set aside.
The appeals are allowed in the aforesaid terms.
Pending applications, if any, shall stand disposed of."
The Hon'ble Supreme Court in the case of C. Bright Vs. District Collector and others, Civil Appeal No. 3441 of 2020, decided on 05.11.2020, has held as under:
"21. Even though, this Court in United Bank of India v. Satyawati Tondon & Ors.21 held that in cases relating to recovery of the dues of banks, financial institutions and secured creditors, stay granted by the High Court would have serious adverse impact on the financial health of such bodies/institutions, which will ultimately prove detrimental to the economy of the nation. Therefore, the High Court should be extremely careful and circumspect in exercising its discretion to grant stay in such matters. Hindon Forge Private Limited has held that the remedy of an aggrieved person by a secured creditor under the Act is by way of an application before the Debts Recovery Tribunal, however, borrowers and other aggrieved persons are invoking the jurisdiction of the High Court under Articles 226 or 227 of the Constitution of India without availing the alternative statutory remedy. The Hon'ble High Courts are well aware of the limitations in exercising their jurisdiction when effective alternative remedies are available, but a word of caution would be still necessary for the High Courts that interim orders should generally not be passed without hearing the secured creditor as interim orders defeat the very purpose of expeditious recovery of public money. Thus, in view of the settled legal position, we find, in this case, no justification for invoking our extraordinary jurisdiction under Article 226 of the Constitution of India."
In the light of the principles enunciated by the Hon'ble Supreme Court we decline to entertain the present writ petition.
Accordingly, the writ petition is dismissed on the ground of availability of alternative remedy.
Order Date :- 21.1.2021
Ishrat
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!