Friday, 05, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Gsl (India) Ltd vs Asset Reconstruction Co. (India) ...
2015 Latest Caselaw 631 Bom

Citation : 2015 Latest Caselaw 631 Bom
Judgement Date : 15 December, 2015

Bombay High Court
Gsl (India) Ltd vs Asset Reconstruction Co. (India) ... on 15 December, 2015
Bench: S.C. Dharmadhikari
                                                                                WP 73 of 14.doc




                                                                                 
             IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                         
                    ORDINARY ORIGINAL CIVIL JURISDICTION
                              WRIT PETITION NO.73 OF 2014




                                                        
    GSL (India) Ltd.                                       ... Petitioner
         v/s
    Asset Reconstruction Co. (India) Ltd.




                                                 
    and others                                             ... Respondents

Mr. Pravin Samdani, Senior Counsel a/w Mr. Mayur Khandeparkar, Mr.Nishit Dhruva, Mr. Prakash Shinde, Ms. Ambreen Saheed, Ms. Purvi Joshi i/b M/s

MDP and Partners, for the Petitioner.

Mr. Chirag Mody a/w Mr. Vinod Kothari i/b M/s. Apex Law Partners, for Respondent No.1.

Mr. B. S. Nagar a/w Mr. Balkrishna Joshi, Ms. Aarti Suvarna i/b Global Law

Offices, for Respondent Nos.2 and 3.

CORAM: S.C. DHARMADHIKARI & B.P. COLABAWALLA JJ.

Reserved On : 16th October, 2015.

Pronounced On : 15th December, 2015.

JUDGMENT [ PER B.P.COLABAWALLA J. ] :-

1. Rule. Respondents waive service. By consent of parties,

rule made returnable forthwith and heard finally.

    VRD                                                                                1 of 53





                                                                        WP 73 of 14.doc




                                                                        

2. By this Writ Petition under Article 226 of the

Constitution of India, challenge is laid to the order passed by the

Debt Recovery Appellate Tribunal, Mumbai (for short, the "DRAT")

dated 8th October, 2013 whereby the DRAT upheld the order of the

Debt Recovery Tribunal - III, Mumbai (for short the "DRT - III,

Mumbai") dated 14th August 2011. The DRT - III Mumbai, held

that it had no jurisdiction to entertain the Securitization

Application filed by the Petitioner and ordered the return of the

Securitization Application to the Petitioner so that the same could

be filed in the competent DRT. In a nutshell, both the authorities

below held that DRT - III, Mumbai would have no jurisdiction to

entertain the Securitisation Application as the secured property

was situated in the State of Gujarat and therefore the Securitization

Application could be filed only within the jurisdiction of the DRT

where the secured property was situated. To come to this

conclusion, the DRT as well as the DRAT have both relied upon a

decision of the Full Bench of the Delhi High Court in the case of

Amish Jain and another v/s ICICI Bank Ltd.1

1 2013 (1) D.R.T.C. 70 (Delhi)

VRD 2 of 53

WP 73 of 14.doc

3. The brief facts to decide the present controversy are

really undisputed. In the present case, the Petitioner is a company

incorporated under the provisions of the Companies Act, 1956 and

was the Applicant in Securitization Application No.136 of 2012

before the DRT - III, Mumbai. Respondent No.1 is ARCIL which is

an asset reconstruction and securitization company and registered

with the Reserve Bank of India under the provisions of the

Securitisation and Reconstruction of Financial Assets and

Enforcement of Security Interest Act, 2002 (for short, the

"SARFAESI Act"). Respondent No.2 - Company is the successful

bidder at the auction sale conducted by Respondent No.1 of the

secured assets belonging to the Petitioner. Respondent No.3 is a

Company in whose favour the Sale Certificate was issued by

Respondent No.1. This was done on the instructions of Respondent

No.2.

4. It is the case of the Petitioner that it was incorporated in

the year 1982 and is involved in the business of manufacturing

synthetic yarns at its factory in adivasi dominated tribal area in

Gujarat. According to the Petitioner, there are about 2,000 adivasi

workers, out of which 700 are female workers employed by the

VRD 3 of 53

WP 73 of 14.doc

Petitioner at its factory unit at Village Amletha, Taluka Rajpipla,

District Narmada, Gujarat and about 10,000 villagers in the nearby

area are dependent of their livelihood on the Petitioner. The

Petitioner had approached certain Banks and Financial Institutions

for financial assistance to implement its plan of business expansion

and development. However, the Petitioner became a victim of

unforeseen circumstances and underwent financial problems. In

fact, it also made a reference to the BIFR which declared the

Petitioner as a sick company under the provisions of the Sick

Industiral Companies (Special Provisions) Act, 1985.

5. It appears that some of the Banks and Financial

Institutions who had granted financial assistance to the Petitioner,

transferred and assigned their security interest in favour of the

Respondent No.1 - ARCIL. In view thereof and the fact that the

Petitioner was unable to make payment of its dues, on 16th March

2009, Respondent No.1 issued a notice under section 13(2) of the

SARFAESI Act. This notice was duly replied to by the Petitioner by

their letter dated 23rd May 2009. The record indicates that on 4th

November 2009, Respondent No.1 took possession of the assets of

the Petitioner situated at its factory premises at Village Amletha,

Taluka Rajpipla, District Narmada, Gujarat along with the plant and

VRD 4 of 53

WP 73 of 14.doc

machinery (for short, the "secured property") and allowed the

Petitioner to continue its manufacturing activities.

6. Thereafter, on 19th April, 2011 Respondent No.1

published a public notice for sale of the secured property and also a

tender document detailing the terms and conditions and modalities

of the proposed auction sale. Thereafter correspondence was

exchanged between the Petitioner and Respondent No.1 wherein

the Petitioner inter alia brought to the notice of Respondent No.1

that they should disclose all the liabilities attached to the secured

property so that the prospective purchaser would not be misguided

and also the fact that the due procedure of law had not been

followed whilst conducting the auction sale and the same was not

transparent. We are not referring to this correspondence in detail

as the same it not really germane to decide the present

controversy.

7. Be that as it may, to challenge the aforesaid sale notice

dated 19th April 2011, the Petitioner approached DRT - III, Mumbai

by filing Securitisation Application No.136 of 2011 and inter alia

sought a declaration that the sale notice dated 19th April, 2011 is

illegal and arbitrary and the DRT be pleased to quash and set aside

VRD 5 of 53

WP 73 of 14.doc

the same. Whilst this Securitisation Application was pending,

Respondent No.1, by public auction, sold the secured property and

confirmed the sale in favour of Respondent No.3 (who is the

nominee of Respondent No.2, the actual bidder in the auction). A

Sale Certificate was also issued in favour of Respondent No.3 dated

2nd July, 2011. In view of these subsequent developments, the

Petitioner moved an Interim Application for amendment to the

Securitisation Application for bringing these subsequent

developments on record.

8. Thereafter, Respondent No.3 filed an Application (being

Exh.62) inter alia challenging the jurisdiction of the DRT - III,

Mumbai. This Application was heard by the DRT - III, Mumbai and

by its order dated 14th August 2012, the DRT upheld the contention

of Respondent No.3 and inter alia held that it could not entertain

the Securitisation Application filed by the Petitioner as it had no

jurisdiction. In a nutshell, the DRT - III, Mumbai held that it had no

territorial jurisdiction to entertain the Securitisation Application as

the secured property was situated in the State of Gujarat and

therefore the same could be filed only within the jurisdiction of the

DRT where the secured property was situated. To come to this

conclusion, the DRT relied upon a decision of the Full Bench of the

VRD 6 of 53

WP 73 of 14.doc

Delhi High Court in the case of Amish Jain.1 In these

circumstances, the DRT further ordered that the said Securitisation

Application be returned to the Petitioner for filing the same before

the competent DRT.

9. Being aggrieved thereby, the Petitioner approached the

DRAT. The DRAT too by its order dated 8th October, 2013 upheld

the order of the DRT - III, Mumbai and dismissed the Appeal. The

DRAT also placed heavy reliance on the Full Bench judgment of the

Delhi High Court in the case of Amish Jain1 to come to the

conclusion that it did. It is in these circumstances that the

Petitioner is before us in our writ jurisdiction under Article 226 of

the Constitution of India challenging the correctness, legality and

validity of the impugned order passed by the DRAT dated 8th

October, 2013.

10. In this background, Mr Samdani, learned senior counsel

appearing on behalf of the Petitioner, submitted that the

Securitisation Application filed by the Petitioner was to challenge

the Sale Notice dated 19th April, 2011 issued by Respondent No.1

and other consequential reliefs in relation thereto. He submitted

1 2013 (1) D.R.T.C. 70 (Delhi)

VRD 7 of 53

WP 73 of 14.doc

that with reference to this Sale Notice, the entire cause of action

arose within the local limits of the DRT - III, Mumbai. As per the

tender document issued by Respondent No.1, the bid for purchasing

the secured property was to be submitted to the office of

Respondent No.1 situated in Mumbai. The entire bidding process

and opening of the bid was stated to be in Mumbai at the office of

Respondent No.1. The deposit of earnest money as well as the

balance amount of the bid was to be made in the name of

Respondent No.1 payable at Mumbai. Further, Mr Samdani

submitted that as per clause 31 of the tender document, disputes if

any, were subject to jurisdiction of Mumbai Courts / Tribunals only.

According to Mr Samdani, it is not in dispute that the auction

purchaser submitted its bid in the office of Respondent No.1

situated in Mumbai, which bid was accepted and confirmed in

favour of the auction purchaser by Respondent No.1 in Mumbai.

Looking to these facts, Mr Samdani submitted that the entire cause

of action had arisen within the jurisdiction of the DRT - III, Mumbai

and which was competent to entertain the Securitisation

Application filed by the Petitioner.

11. In addition thereto, Mr Samdani submitted that

Respondent No.1 and against whom the relief is sought in the

VRD 8 of 53

WP 73 of 14.doc

Securitisation Application, has not denied or objected to the

territorial jurisdiction of the DRT and it is only the auction

purchaser (Respondent Nos.2 and 3) and who are resident outside

Mumbai, have taken this objection. The only objection taken by the

auction purchaser is that the secured property is situated outside

Mumbai and therefore as per section 16 of the Code of Civil

Procedure, 1908 (for short, the "CPC"), the DRT - III, Mumbai

would have no territorial jurisdiction. In other words, it was the

submission of the auction purchaser that by virtue of the provisions

of section 16, the Securitisation Application could be filed only

where the immovable secured property was situated. In the

present case, there is no dispute that the secured property

(immovable and movable) is situated in the State of Gujarat. Mr

Samdani submitted that section 16 of the CPC would be wholly

inapplicable to a Securitisation Application that is filed under the

provisions of section 17 of the SARFAESI Act. It was his

submission that firstly the Securitisation Application filed under

section 17 of the said Act is not a suit and therefore, section 16 of

the CPC would have no application. Secondly, section 17(7) itself

provides that save as otherwise provided in the SARFAESI Act, the

DRT shall, as far as may be, dispose of the Securitisation

VRD 9 of 53

WP 73 of 14.doc

Application in accordance with the provisions of the Recovery of

Debts Due to Banks and Financial Institutions Act, 1993 (for short,

the "RDDB Act") and the Rules framed thereunder. He therefore

submitted that in view of this specific provision, one must look to

the provisions of the RDDB Act to determine the jurisdiction of the

tribunal and not the provisions of the CPC.

12. Mr Samdani submitted that as far as the provisions of

the RDDB Act are concerned, section 19(1) thereof clearly defines

the jurisdiction of the DRT to entertain an Original Application filed

by the Bank or Financial Institution to recover any debt owed to it

from any person. Section 19 inter alia stipulates that the Original

Application can be filed in the DRT within the local limits of whose

jurisdiction (a) the Defendant or each of the Defendants where

there are more than one, at the time of making the Application

actually and voluntarily reside or carry on business or personally

works for gain; or (b) any of the Defendants, where there are more

than one at the time of making the Application, actually and

voluntarily reside or carry on business or personally work for gain;

or (c) the cause of action, wholly or in part, arises. Mr Samdani

submitted that admittedly the SARFAESI Act does not contain any

VRD 10 of 53

WP 73 of 14.doc

direct provision which lays down or circumscribes the territorial

jurisdiction of the DRT that could entertain a Securitisation

Application filed by any aggrieved person (including a borrower).

In these circumstances, it was his submission that looking to

section 17(7) of the SARFAESI Act and which stipulates that the

DRT shall, as far as may be, dispose of the Securitisation

Application in accordance with the provisions of the RDDB Act, the

provisions of section 19(1) of the RDDB Act are to be applied for

determining which DRT would have jurisdiction to entertain the

Securitisation Application. In other words, it was his submission

that the principles enshrined in section 19(1) of the RDDB Act

would determine which DRT would have jurisdiction to entertain

and decide a Securitisation Application filed by an aggrieved person

(including a borrower). It was therefore his submission that

looking to all these factors and there being no dispute about the fact

that the cause of action, wholly or in part, had arisen within the

jurisdiction of DRT - III, Mumbai, this DRT had territorial

jurisdiction to entertain and decide the Securitisation Application

filed by the Petitioner.

13. On the other hand, Mr Joshi, learned counsel appearing

on behalf of Respondent Nos.2 and 3 sought to support the orders of

VRD 11 of 53

WP 73 of 14.doc

the DRT - III, Mumbai as well as the impugned order of the DRAT on

all counts. Mr Joshi placed heavy reliance on the Full Bench

judgment of the Delhi High Court in the case of Amish Jain1 and

submitted that admittedly, the RDDB Act did not contain any

provision for determining the territorial jurisdiction of the DRT to

decide a Securitisation Application under section 17(1) of the

SARFAESI Act. He submitted that the jurisdictional provisions

under section 19(1) of the RDDB Act were only applicable when a

Bank / Financial Institution approached the DRT for recovery of

their dues from any person. An Original Application filed by a Bank

/ Financial Institution for recovery of its dues can by no stretch of

the imagination be equated with a Securitisation Application filed

by the borrower or any other aggrieved person under section 17(1)

of the SARFAESI Act. If this be the case, then section 19(1) of the

RDDB Act cannot be resorted to in order to determine the

territorial jurisdiction of the DRT entertaining a Securitisation

Application filed under section 17(1) of the SARFAESI Act, was the

submission. Mr Joshi would therefore submit that the judgment of

Delhi High Court in the case of Amish Jain1 would apply with full

force and therefore, there is no merit in this Writ Petition and the

same ought to be dismissed with costs.

    1 2013 (1) D.R.T.C. 70 (Delhi)

    VRD                                                                              12 of 53





                                                                              WP 73 of 14.doc




                                                                              

14. With the help of learned counsel, we have perused the

papers and proceedings in the Writ Petition alongwith the orders

passed by the DRT - III, Mumbai dated 14th August, 2012 and the

impugned order passed by the DRAT dated 8th October, 2013. On

the basis of the arguments advanced and the pleadings before us,

the short controversy that needs to be decided in the present Writ

Petition is whether the jurisdiction of the DRT for entertaining a

Securitisation Application under section 17 of the SARFAESI Act

is to be determined on the basis of the principles enshrined in

section 16 of the CPC or section 19(1) of the RDDB Act.

15. Before we deal with the relevant provisions, it would be

appropriate to set out in brief the reasons for enacting the RDDB

Act as well as the SARFAESI Act and the object sought to be

achieved thereby. Prior to 1990, Banks and Financial Institutions

were experiencing considerable difficulties in recovering loans and

enforcement of securities charged with them. The then existing

procedure for recovery of debts due to these Banks and Financial

Institutions had blocked a significant portion of their funds in

unproductive assets, the value of which deteriorated with the

passage of time. The Government therefore felt that there was an

VRD 13 of 53

WP 73 of 14.doc

urgent need to work out a suitable mechanism through which the

dues of Banks and Financial Institutions could be realised without

delay. In 1981, a Committee under the Chairmanship of Shri T.

Tiwari had examined the legal and other difficulties faced by Banks

and Financial Institutions and suggested remedial measures

including a change in law. This Committee also suggested setting

up a special tribunal for recovery of dues of Banks and Financial

Institutions by following a summary procedure. On 30th September

1990, more than 15,00,000 cases filed by public sector Banks and

about 304 cases filed by Financial Institutions were pending in

various Courts. The recovery of debts involved in these cases was

approximately R.6,013 crores. In order to unlock this huge sum of

public money, the Legislature enacted the RDDB Act, 1993. Under

this Act, special tribunals were set up such as the DRT and the

DRAT. The purpose of setting up these tribunals was to ensure that

the debts due to Banks and Financial Institutions were exclusively

entertained and tried by these tribunals and as per the procedure

laid down under the RDDB Act and the Rules framed thereunder.

16. Despite bringing the aforesaid Legislation (the RDDB

Act 1993) into force, the Government was of the opinion that

further remedial measures were required in the banking sector.

    VRD                                                                         14 of 53





                                                                                      WP 73 of 14.doc



The Government was mindful of the fact that the financial sector

had been one of the key drivers in India's efforts to achieve success

in rapidly developing its economy. While the banking industry in

India was progressively complying with the international

prudential norms and accounting practices, there were certain

areas in which the banking and financial sector did not have a level

playing field as compared to other participants in the financial

markets of the world. The Government found that there was no

legal provision for facilitating securitisation of financial assets of

Banks and Financial Institutions. Further, unlike international

Banks, the Banks and Financial Institutions in India did not have

the power to take possession of securities and sell them to recover

their dues. The legal framework relating to commercial

transactions, as was then existing, had not kept pace with the

changing commercial practices and financial sector reforms. This

resulted in slow recovery of defaulting loans and mounting levels of

non-performing assets. To get over these hurdles, the Government

set up two Narsimham Committees and a Andhyarujina Committee

for the purpose of further examining banking sector reforms.

These Committees, after a detailed study, inter alia suggested the

enactment of a new legislation for securitisation and empowering

Banks and Financial Institutions to take possession of the securities

VRD 15 of 53

WP 73 of 14.doc

and sell them without the intervention of the Court. It is acting on

these suggestions that the Legislature enacted the SARFAESI Act

which came into effect from 21st June, 2002.

17. What can be discerned from the statement of objects

and reasons of both these enactments is that they sought to achieve

quick and speedy recovery of loans due to Banks and Financial

Institutions from the defaulting borrowers. Initially, the

Legislature enacted the RDDB Act under which the debts of Banks

and Financial Institutions were adjudicated by a special tribunal

following a summary procedure. As the Government found that this

Legislation was not adequate enough for speedy recovery, in the

year 2002, the Legislature enacted the SARFAESI Act giving wide

powers to Banks and Financial Institutions to enforce their security

without the intervention of the Court but subject to the provisions

laid down in the SARFAESI Act. Looking to the purpose for

enacting these two legislations and the object sought to be achieved

thereby, there can be no doubt that the two Acts complement each

other. In fact, a close reading of section 37 of the SARFAESI Act

shows that the provisions contained therein or the rules framed

thereunder will be in addition to the provisions of the RDDB Act.

Section 35 of the SARFAESI Act states that the provisions of the

VRD 16 of 53

WP 73 of 14.doc

SARFAESI Act will have an over-riding effect notwithstanding

anything inconsistent contained in any other law for the time being

in force. Therefore, reading sections 35 and 37 together, it would

be clear that in the event of any of the provisions of the RDDB Act

not being inconsistent with the provisions of the SARFAESI Act, the

application of both the Acts viz. the SARFAESI Act and the RDDB

Act, would be complementary to each other. This is also reiterated

by the Supreme Court in the case of Mathew Varghese v/s M.

Amritha Kumar and others.2

18. Having said this, we shall now refer to certain

provisions of the SARFAESI Act in so far as they are relevant to

decide the controversy before us. This Act was brought on the

statute book to regulate securitization and reconstruction of

financial assets and enforcement of security interest and for

matters connected therewith or incidental thereto. Section 2 is the

definitions clause. The word "debt" is defined in Section 2(ha) and

stipulates that the word "debt" shall have the meaning assigned to

it in clause (g) of Section 2 of the RDDB Act The "Debts Recovery

Tribunal" has also been defined in Section 2(i) to mean the tribunal

established under sub-section (1) of Section 3 of the RDDB Act.

    2 (2014) 5 SCC 610 (paragraphs 45 and 46)

    VRD                                                                      17 of 53





                                                                          WP 73 of 14.doc



Similarly, the "Appellate Tribunal" is defined in Section 2(a) to

mean the "Debts Recovery Appellate Tribunal" established under

sub-section 1 of Section 8 of the RDDB Act. The words "secured

asset" is defined in Section 2(zc) to mean the property on which the

security interest is created and the words "security interest" are

defined in Section 2(zf) to mean the right, title and interest of any

kind whatsoever upon property, created in favour of any secured

creditor and includes any mortgage, charge, hypothecation,

assignment, other than those specified in Section 31 of the Act.

Finally, the words "secured debt" is also defined in Section (ze) to

mean a debt which is secured by any security interest. Chapter II

of this Act and which is not really germane to our purpose, deals

with the regulation of Securitisation and Reconstruction of

Financial Assets of Banks and Financial Institutions.

19. Thereafter, Chapter III deals with Enforcement of

Security Interest and contains Sections 13 to 19. Section 13 of the

SARFAESI Act, inter alia stipulates that notwithstanding anything

contained in Section 69 or Section 69A of the Transfer of Property

Act, 1882, any security interest created in favour of any secured

creditor may be enforced, without the intervention of the Court or

tribunal in accordance with the provisions of this Act. Section

VRD 18 of 53

WP 73 of 14.doc

13(2) postulates that where any borrower, who is under a liability

to a secured creditor under a security agreement, makes any

default in repayment of the secured debt or any installment thereof,

and his account in respect of such debt is classified as a non-

performing asset, then, the secured creditor, by notice in writing,

may call upon the borrower to discharge in full his liabilities to the

secured creditor within 60 days from the date of the notice, failing

which the secured creditor would be entitled to exercise all or any

of the rights/measures under Section 13(4). Sub-section 3 and 3A

of Section 13, inter alia, provide for details and contents of the

notice as well as the procedure to be followed before any of the

measures under Section 13(4) are initiated by the secured creditor.

Thereafter, Section 13(4) inter alia provides that if the borrower

fails to discharge his liability in full within the period specified in

the Section 13(2) notice, the secured creditor may take recourse to

one or more of the following measures mentioned in sub-section (4)

of Section 13. Section 13(4) reads as under:-

"(4) In case the borrower fails to discharge his liability in full

within the period specified in sub-section (2), the secured creditor may take recourse to one or more of the following measures to recover his secured debt, namely:--

(a) take possession of the secured assets of the borrower including the right to transfer by way of lease, assignment or sale for realising the secured asset;

    VRD                                                                                   19 of 53





                                                                                       WP 73 of 14.doc



(b) take over the management of the business of the borrower including the right to transfer by way of lease, assignment

or sale for realising the secured asset:

Provided that the right to transfer by way of lease,

assignment or sale shall be exercised only where the substantial part of the business of the borrower is held as security for the debt:

Provided further that where the management of whole of

the business or part of the business is severable, the secured creditor shall take over the management of such business of the borrower which is relatable to the security for the debt;]

(c) appoint any person (hereafter referred to as the manager),

to manage the secured assets the possession of which has been taken over by the secured creditor;

(d) require at any time by notice in writing, any person who has acquired any of the secured assets from the borrower and from whom any money is due or may become due to the

borrower, to pay the secured creditor, so much of the money as is sufficient to pay the secured debt."

20. Section 13(6) inter alia, stipulates that after taking

over possession or management of the secured assets under Section

13(4), any transfer of the secured assets by the secured creditor

shall vest in the transferee all rights in, or in relation to, the

secured asset transferred, as if the transfer had been made by the

owner of such secured asset. Section 13(8), thereafter provides for

a right of redemption available to the borrower and stipulates that

if the dues of the secured creditor together with all costs, charges

and expenses are tendered at any time to the secured creditor

before the date fixed for sale or transfer of the secured asset, then,

VRD 20 of 53

WP 73 of 14.doc

the secured asset shall not be sold or transferred and no further

steps shall be taken by the secured creditor for transfer or sale of

that secured asset. Section 13(10) provides for a situation where

even after the sale of the secured assets, the secured creditor is not

able to recover his entire dues. In such an event Section 13(10)

provides that where the dues of the secured creditor are not fully

satisfied with the sale proceeds of the secured assets, the secured

creditor may file an Application in the form and manner as may be

prescribed, to the Debts Recovery Tribunal having jurisdiction or a

competent court, as the case may be, for recovery of its balance

dues from the borrower.

21. Section 14 of the SARFAESI Act, is a provision which

entitles the secured creditor to approach the Chief Metropolitan

Magistrate or District Magistrate to assist the secured creditor in

taking possession of secured asset. For the purposes of taking

possession or control of such secured asset, the secured creditor

could request in writing, the Chief Metropolitan Magistrate or the

District Magistrate, as the case may be, within whose jurisdiction

any secured asset or other documents thereto may be situated or

found and to take possession thereof and hand over the same to the

secured creditor.

    VRD                                                                         21 of 53





                                                                                     WP 73 of 14.doc




                                                                                     

22. If any person is aggrieved by any of the measures taken

by the secured creditor under section 13(4), then such aggrieved

person can challenge such measure under Section 17 of the

SARFAESI Act. Section 17 of the SARFAESI Act reads as under:-

"17. Right to appeal.--(1) Any person (including borrower) aggrieved by any of the measures referred to in sub-section (4) of Section 13 taken by the secured creditor or his authorised officer

under this chapter, may make an application along with such fee, as may be prescribed, to the Debts Recovery Tribunal having jurisdiction in the matter within forty-five days from the date on

which such measure had been taken:

Provided that different fees may be prescribed for making

the application by the borrower and the person other than the borrower.

Explanation.--For the removal of doubts, it is hereby declared that the communication of the reasons to the borrower by the secured

creditor for not having accepted his representation or objection or the likely action of the secured creditor at the stage of

communication of reasons to the borrower shall not entitle the person (including borrower) to make an application to the Debts Recovery Tribunal under this sub-section.

(2) The Debts Recovery Tribunal shall consider whether any of the

measures referred to in sub-section (4) of Section 13 taken by the secured creditor for enforcement of security are in accordance with the provisions of this Act and the rules made thereunder.

(3) If, the Debts Recovery Tribunal, after examining the facts and circumstances of the case and evidence produced by the parties,

comes to the conclusion that any of the measures referred to in sub-section (4) of Section 13, taken by the secured creditor are not in accordance with the provisions of this Act and the rules made thereunder, and require restoration of the management of the business to the borrower or restoration of possession of the secured assets to the borrower, it may by order, declare the recourse to any one or more measures referred to in sub-section (4) of Section 13 taken by the secured creditors as invalid and

VRD 22 of 53

WP 73 of 14.doc

restore the possession of the secured assets to the borrower or restore the management of the business to the borrower, as the

case may be, and pass such order as it may consider appropriate and necessary in relation to any of the recourse taken by the secured creditor under sub-section (4) of Section 13.

(4) If, the Debts Recovery Tribunal declares the recourse taken by a secured creditor under sub-section (4) of Section 13, is in accordance with the provisions of this Act and the rules made

thereunder, then, notwithstanding anything contained in any other law for the time being in force, the secured creditor shall be entitled to take recourse to one or more of the measures specified under sub-section (4) of Section 13 to recover his secured debt.

(5) Any application made under sub-section (1) shall be dealt with by the Debts Recovery Tribunal as expeditiously as possible and disposed of within sixty days from the date of such application:

Provided that the Debts Recovery Tribunal may, from time to time, extend the said period for reasons to be recorded in writing, so,

however, that the total period of pendency of the application with the Debts Recovery Tribunal, shall not exceed four months from the date of making of such application made under sub-section (1). (6) If the application is not disposed of by the Debts Recovery

Tribunal within the period of four months as specified in sub- section (5), any party to the application may make an application,

in such form as may be prescribed, to the Appellate Tribunal for directing the Debts Recovery Tribunal for expeditious disposal of the application pending before the Debts Recovery Tribunal and the Appellate Tribunal may, on such application, make an order

for expeditious disposal of the pending application by the Debts Recovery Tribunal.

(7) Save as otherwise provided in this Act, the Debts Recovery Tribunal shall, as far as may be, dispose of the application in accordance with the provisions of the Recovery of Debts Due to

Banks and Financial Institutions Act, 1993 (51 of 1993) and the rules made thereunder."

(emphasis supplied)

23. On a perusal of the said section, it is clear that any

VRD 23 of 53

WP 73 of 14.doc

person (including a borrower) aggrieved by any of the measures

taken by the secured creditor under section 13(4) may make an

Application to the DRT having jurisdiction in the matter within 45

days from the date on which such measures have been taken.

Section 17(1) does not stipulate as to which DRT would have

jurisdiction to entertain the Securitization Application. However,

Section 17(7) reproduced above, stipulates that save as otherwise

provided in the SARFAESI Act, the DRT shall, as far as may be,

dispose of the Securitisation Application in accordance with the

provisions of the RDDB Act and the Rules made thereunder.

24. Section 35 stipulates that the provisions of the

SARFAESI Act shall have effect, notwithstanding anything

inconsistent therewith contained in any other law for the time

being in force or any instrument having effect by virtue of any such

law. Section 37 provides that the provisions of the SARFAESI Act

or the Rules made thereunder shall be in addition to, and not in

derogation of the Companies Act, 1956; the Securities Contracts

(Regulation) Act, 1956; the Securities and Exchange Board of India

Act, 1992; the Recovery of Debts Due to Banks and Financial

Institutions Act, 1993; or any other law for the time being in force.

    VRD                                                                       24 of 53





                                                                                  WP 73 of 14.doc




                                                                                  

25. On conjoint and harmonious reading of these provisions

what becomes clear is that wide powers have been given to Banks

and Financial Institutions to enforce their security without the

intervention of the Court. If the borrower or any other person is

aggrieved by such enforcement, it has to approach the DRT under

Section 17 of the Act. The DRT hearing the said Securitization

Application would then decide whether the measures taken under

Section 13(4) by the secured creditor are valid or otherwise and

pass appropriate orders accordingly. This appears to be the basic

structure of the SARFAESI Act.

26. On the other hand, the RDDB Act is an Act to provide for

the establishment of tribunals for expeditious adjudication and

recovery of debts due to Banks and Financial Institutions and for

matters connected therewith or incidental thereto. Section 2 of the

RDDB Act is the definitions clause and defines the words "banks",

"banking company", "corresponding new bank", Financial

Institutions" etc. The definition of the word "Tribunal" means the

tribunal established under sub-section (1) of Section 3 of the RDDB

Act. The word "debt" is defined in Section 2(g) and reads as under:-

    VRD                                                                                25 of 53





                                                                                      WP 73 of 14.doc



"2. Definitions.--In this Act, unless the context otherwise requires,--

(g) "debt" means any liability (inclusive of interest) which

is claimed as due from any person by a bank or a financial institution or by a consortium of banks or financial institutions during the course of any business activity undertaken by the bank or the financial institution or the

consortium under any law for the time being in force, in cash or otherwise, whether secured or unsecured, or assigned, or whether payable under a decree or order of any civil court or any arbitration award or otherwise or

under a mortgage and subsisting on, and legally recoverable on, the date of the application;"

27.

On a plain reading of this definition, it is ex-facie clear

that a very wide meaning has been given to the word "debt" in

Section 2(g) and means any liability (inclusive of interest) which is

claimed as due from any person by a Bank or a Financial Institution

or by a consortium of Banks or Financial Institutions during the

course of any business activity undertaken by such Bank or

Financial Institution under any law for the time being in force, in

cash or otherwise, whether secured or unsecured, or assigned, or

whether payable under a decree or order of any civil court or any

arbitration award or otherwise, or under a mortgage and subsisting

on, and legally recoverable on, the date of the application.

28. Section 17 of the RDDB Act, stipulates that on and from

VRD 26 of 53

WP 73 of 14.doc

the appointed day, the jurisdiction, powers and authority to

entertain and decide Applications from Banks and Financial

Institutions for recovery of their debt, would be exercised by the

Debts Recovery Tribunal. Section 18 stipulates that on or from the

appointed day, no court or other authority shall have, or be entitled

to exercise any jurisdiction, powers or authority (except the

Supreme Court and a High Court exercising jurisdiction under

Articles 226 and 227 of the Constitution of India) in relation to the

matters specified in Section 17.

ig In other words, reading Sections

17 and 18 together, it is ex-facie clear that the Debts Recovery

Tribunal has exclusive jurisdiction to decide Applications filed by

Banks and Financial Institutions for recovery of their debt.

29. Thereafter comes Chapter IV which comprises of

sections 19 to 24 and deals with the procedure to be followed by the

DRT and the DRAT. Section 19 prescribes the procedure that is to

be followed by the DRT when it is approached by a Bank or

Financial Institution for recovery of its debt. The said section also

circumscribes the jurisdiction of the DRT which has to entertain

such an Application. Section 19(1) of the RDDB Act circumscribes

the jurisdiction of the DRT and reads as under:-

    VRD                                                                       27 of 53





                                                                                      WP 73 of 14.doc



"19. Application to the Tribunal.--(1) Where a bank or a financial institution has to recover any debt from any person, it

may make an application to the Tribunal within the local limits of whose jurisdiction,--

(a) the defendant, or each of the defendants where there are more than one, at the time of making the application, actually and voluntarily resides, or carries on business, or personally works for gain; or

(b) any of the defendants, where there are more than one, at the time of making the application, actually and voluntarily resides or carries on business, or personally works for gain; or

(c) the cause of action, wholly or in part, arises;

Provided that the bank or financial institution may, with the permission of the Debts Recovery Tribunal, on an application

made by it, withdraw the application, whether made before or after the Enforcement of Security Interest and Recovery of Debts Laws (Amendment) Act, 2004 for the purpose of taking action under the

Securitisation and Reconstruction of Financial Assets and Enforcement of Security Interest Act, 2002 (54 of 2002), if no such action had been taken earlier under that Act :

Provided further that any application made under the first

proviso for seeking permission from the Debts Recovery Tribunal to withdraw the application made under sub-section (1) shall be

dealt with by it as expeditiously as possible and disposed of within thirty days from the date of such application :

Provided also that in case the Debts Recovery Tribunal refuses to

grant permission for withdrawal of the application filed under this sub-section, it shall pass such orders after recording the reasons therefor."

30. There are several other sub-sections to section 19 which

are not really germane to decide the controversy before us but it

would be relevant to make note of section 19(23) which stipulates

that where the DRT, which has issued a certificate of recovery, is

satisfied that the property is situated within the local limits of the

VRD 28 of 53

WP 73 of 14.doc

jurisdiction of two or more tribunals, it may send copies of the

certificate of recovery for execution to such other DRTs where the

property is situated. The word "may" appearing in section 19(23)

would indicate that it is at the discretion of the DRT whether or not

it wants to execute the Recovery Certificate against a property not

situated within its territorial jurisdiction. If it chooses to do so, it

certainly can by virtue of the provisions of section 19(23). We must

mention here that this sub-section came up for consideration before

a Division Bench of this Court in the case of Tushar P. Shah Vs.

International Asset Reconstruction Co. Pvt. Ltd. & Ors.3 The

Division Bench, after concurring with the view of the Gujarat High

Court in the case of Bank of Baroda Vs. Balbir Kumar Kaul &

Ors.4 negated the contention that the word "may" should be read as

"shall" in section 19(23). In other words, the Division Bench held

that the DRT that issued the Recovery Certificate had the discretion

to decide whether it should itself execute it against a property not

within its jurisdiction or whether it should send it to the concerned

DRT for execution. We must also note here that just like section 35

of the SARFAESI Act, section 34 of the RDDB Act also gives an over-

riding effect to the provisions contained therein.


    3 2012 (6) Bom.C.R. 200
    4 AIR 2010 GUJARAT 124

    VRD                                                                        29 of 53





                                                                         WP 73 of 14.doc




                                                                         

31. From the provisions of the RDDB Act, what can be

discerned is that when any liability is claimed as due from any

person by a Bank or Financial Institution during the course of any

business activity undertaken by it and whether it is secured or

unsecured or assigned etc., the concerned Bank / Financial

Institution can approach the DRT under section 19 of the RDDB Act

for recovery of its dues. The jurisdiction of the DRT would have to

be determined on the basis of section 19(1) of the RDDB Act which

stipulates that the DRT shall have jurisdiction to entertain the

application filed by the Bank / Financial Institution under section

19 where (a) the Defendant, or where there are more than one, any

of the Defendants, at the time of making the Application, actually

and voluntarily reside or carry on business or personally work for

gain; or (b) the cause of action, wholly or in part, arises. What is

important to note here is that these are the only conditions that are

required to be satisfied for the concerned DRT to be invested with

territorial jurisdiction to entertain an Application filed by the Bank

or Financial Institution for recovery of its dues. There is no

condition in section 19(1) that in case the Bank is suing for

enforcement of mortgage, the Application has to be filed within the

jurisdiction of the DRT where the mortgaged property is situated. In

VRD 30 of 53

WP 73 of 14.doc

other words, the situs of the mortgaged property is not

determinative of the territorial jurisdiction of the DRT. This is a

distinct departure from the provisions of section 16 of the CPC and

to which we shall advert to shortly.

32. To understand and deal with the argument of Mr Joshi

that only that DRT would have jurisdiction to entertain a

Securitsation Application within whose local limits the secured

property is situate, it would also be necessary to refer to certain

provisions of the CPC. As the preamble suggests, the CPC is an Act

brought into force to consolidate and amend the laws relating to the

procedure of Courts of Civil Judicature. Section 9 and which falls in

Part I of the CPC, deals with Courts trying all civil suits unless

barred. Section 9 stipulates that the Courts shall, subject to the

provisions contained in the CPC, have jurisdiction to try all suits of

a civil nature excepting those suits of which cognizance is either

expressly or impliedly barred. Section 16 provides for institution of

suits where the subject matter is situate and reads as under:-

"16. Suits to be instituted where subject-matter situate.--Subject to the pecuniary or other limitations prescribed by any law, suits--

(a) for the recovery of immovable property with or without rent or profits,

VRD 31 of 53

WP 73 of 14.doc

(b) for the partition of immovable property,

(c) for foreclosure, sale or redemption in the case of a

mortgage of or charge upon immovable property,

(d) for the determination of any other right to or interest in

immovable property,

(e) for compensation for wrong to immovable property,

(f) for the recovery of movable property actually under

distraint or attachment, shall be instituted in the Court within the local limits of whose jurisdiction the property is situate:

Provided that a suit to obtain relief respecting, or compensation for wrong to, immovable property held by or on behalf of the defendant may, where the relief sought can be entirely

obtained through his personal obedience, be instituted either in the Court within the local limits of whose jurisdiction the property is situate, or in the Court within the local limits of whose jurisdiction

the defendant actually and voluntarily resides, or carries on business, or personally works for gain.

Explanation.--In this section "property" means property situate in India."

33. Section 16 provides that subject to the pecuniary and

other limits prescribed by any law, suits relating to immovable and

movable property and of the kinds mentioned in clauses (a) to (f) of

section 16, shall be instituted in the Court within the local limits of

whose jurisdiction the property situated. In other words, section 16

of the CPC stipulates that suits of the nature described in clauses

(a) to (f) thereof have to be instituted in the Court within the local

limits of whose jurisdiction the property is situated. Ordinarily, if a

Suit is filed for foreclosure, sale or redemption of a mortgage or

VRD 32 of 53

WP 73 of 14.doc

charge upon immovable property [section 16(c)], the same would

have to be filed where the mortgaged property was situated. In

contrast, we do not find any such provision / stipulation in section

19(1) of the RDDB Act. If a Bank/Financial Institution has to

recover its dues either by enforcement of its security (immoveable

or movable or both) or otherwise, it has to approach the DRT under

section 19 of the RDDB Act. In such a case, the jurisdiction of the

DRT is determined as per section 19(1) of the RDDB Act. In such a

scenario, even though the mortgaged property may be situated

outside the jurisdiction of the DRT, the same could be entertained

by the DRT provided the jurisdictional requirements as set out in

section 19(1) are satisfied. In other words, even though, the

mortgaged property maybe situate outside its jurisdiction, the only

condition that would be required to be satisfied to invest the DRT

with territorial jurisdiction would be where (a) the Defendant, or

where there are more than one, any of the Defendants, at the time

of making the Application, actually and/or voluntarily reside or

carrying on business or personally work for gain; or (b) the cause of

action, wholly or in part, arises. For the DRT to entertain an

Original Application filed by the Bank or Financial Institution under

section 19 of the RDDB Act, the provisions of section 16 of the CPC

would be wholly inapplicable.

    VRD                                                                         33 of 53





                                                                                       WP 73 of 14.doc




                                                                                       

34. As noted earlier any person (including borrower)

aggrieved by any of the measures taken by the secured creditor

under Section 13(4) of the SARFAESI Act may approach the DRT

under Section 17 thereof within 45 days from the date on which

such measures are taken. Section 17 does not circumscribe as to

which DRT would have jurisdiction to entertain such a

Securitization Application. We are, therefore, now called upon to

decide whether jurisdiction of the DRT under Section 17 is to be

determined on the basis of the principles enshrined in Section 16 of

the CPC or whether its jurisdiction ought to be decided on the basis

of the provisions of Section 19(1) of the RDDB Act.

35. As noted earlier, the RDDB Act as well as SARFAESI Act

were brought into force to ensure quick and speedy recovery of

loans and outstandings of Banks and Financial Institutions. This

was necessitated in view of the fact that the legal framework that

was then existing was highly inadequate for speedy recovery of

these dues. It is, therefore, clear that these two legislations seek to

achieve the same object and are complementary to each other.

Section 17(7) of the SARFAESI Act categorically states that save as

otherwise provided therein, the DRT entertaining a Securitization

VRD 34 of 53

WP 73 of 14.doc

Application, shall, as far as may be, dispose of the Securitization

Application in accordance with the provisions of the RDDB Act and

the Rules framed thereunder. Looking to this provision as well as

the object sought to be achieved by both the Acts (i. e. RDDB Act

and SARFAESI Act) and the fact that the two Acts are

complementary to each other, we are clearly of the view that the

jurisdiction of the DRT entertaining a Securitization Application

under Section 17 of the SARFAESI Act has to be decided on the

basis of Section 19(1) of the RDDB Act. In other words, the DRT

entertaining the Securitization Application filed by a borrower or

any other aggrieved person would entertain the same where (a) the

Defendants, or where there are more than one, any of the

Defendants, at the time of making the application, actually and

voluntarily reside or carry on business or personally work for gain;

or (b) the cause of action, wholly or in part, arises.

36. We have come to this conclusion because Section 17(7)

of the SARFAESI Act categorically stipulates that the Securitization

Application filed under Section 17(1) thereof, shall, save as

otherwise provided in the Act, be disposed of by the DRT, as far as

may be, in accordance with the provisions of the RDDB Act and the

Rules made thereunder. In other words, the Securitization

VRD 35 of 53

WP 73 of 14.doc

Application filed under Section 17 of the SARFAESI Act is to be

disposed of by the DRT, in accordance with the provisions of the

RDDB Act, insofar as they are applicable. Section 19(1) of the

RDDB Act categorically circumscribes the jurisdiction of the DRT to

entertain an Original Application filed by a Bank/Financial

Institution for recovery of its dues. It stipulates that where a Bank

or Financial Institution has to recover any debt from any person, it

may make an application to the DRT within the local limits of whose

jurisdiction (a) the defendant, or where there are more than one,

any of the Defendants, at the time of making the application,

actually and voluntarily reside or carry on business, or personally

work for gain; or (b) the cause of action, wholly or in part, arises.

By virtue of the provisions of Section 17(7) of the SARFAESI Act,

we are clearly of the view that the provisions of Section 19(1) of the

RDDB Act would apply for determining the jurisdiction of the DRT

to decide a Securitization Application filed under Section 17 of the

SARFAESI Act.

37. We do not think that the principles enshrined in Section

16 of the CPC would apply to a Securitization Application filed by a

borrower under Section 17 of the SARFAESI Act. As Section 17

itself suggests, an application under the said provision is filed by

VRD 36 of 53

WP 73 of 14.doc

any person (including a borrower) to challenge any of the measures

referred to in sub-section (4) of Section 13 taken by a secured

creditor. The measures referred to in Section 13(4) are either to

take possession of the secured assets from the borrower including

the right to transfer by way of lease, assignment or sale for

realising the secured asset; (b) take over the management of the

business of the borrower including the right to transfer by way of

lease, assignment or sale for realising the secured asset; (c) appoint

any person to manage the secured assets, the possession of which

has been taken over by the secured creditor; and/or (d) require at

any time, by notice in writing, any person, who has acquired any of

the secured assets from the borrower and from whom any money is

due or may become due to the borrower, to pay the secured

creditor, so much of the money as is sufficient to pay the secured

debt.

38. It is these actions of the secured creditor that are

challenged by any person aggrieved (including a borrower) under

Section 17 of the SARFAESI Act. In other words, the Securitization

Application is made to a tribunal with limited jurisdiction to decide

whether the measures taken under Section 13(4) of the SARFAESI

Act are valid or otherwise. In a Securitization Application, there is

VRD 37 of 53

WP 73 of 14.doc

no real adjudication of the debt owed by the borrower to the secured

creditor and DRT does not pass any decree whilst deciding a

Securitization Application filed under Section 17 of the SARFAESI

Act. Looking to the nature of the Application filed under Section

17, we do not think that the Securitization Application can be

equated with a "suit" as understood under the provisions of the

CPC.

39.

Section 16 of the CPC, on the other hand, stipulates that

subject to the pecuniary or other limitations prescribed by any law,

"suits" of the nature prescribed in clauses (a) to (f) thereof shall be

instituted in the court within the local limits of whose jurisdiction

the property is situate. Since we are of the view that the

Securitization Application can never be termed as a "suit" as

understood in Section 16 of the CPC, the provisions thereof would

be inapplicable to a Securitization Application filed under Section

17 of the SARFAESI Act. It is pertinent to note that whilst enacting

the SARFAESI Act, when the Legislature wanted the jurisdiction of

a particular authority to be decided on the basis of the situs of the

property, it is specifically did so. This would be clear from the

provisions of section 14 of the SARFAESI Act which categorically

stipulates that where the possession of any secured asset is

VRD 38 of 53

WP 73 of 14.doc

required to be taken by the secured creditor, or if any secured asset

is required to be sold or transferred by the secured creditor under

the provisions of the SARFAESI Act, the secured creditor may, for

the purpose of taking possession or control of any such secured

asset, request in writing the Chief Metropolitan Magistrate or the

District Magistrate, as the case may be, within whose jurisdiction

any such secured asset may be situated or found. Despite the fact

that the Legislature specifically empowered the concerned

Magistrate to pass orders under section 14 of the SARFAESI Act in

relation to a secured property situate within his jurisdiction, we do

not find any such stipulation in any other provision, either in the

SARFAESI Act or the RDDB Act. This would clearly indicate that

where the Legislature decided to circumscribe territorial

jurisdiction on the basis of situs of the property, it is specifically did

so.

40. We must also note here that under the provisions of the

SARFAESI Act a Securitisation Application filed under section

17(1) thereof, is to be filed before the DRT. As per the provisions of

the SARFAESI Act, it is only the DRT that would have exclusive

jurisdiction to entertain any challenge to the measures taken under

section 13(4) of the SARFAESI Act. This is clearly spelt out from

VRD 39 of 53

WP 73 of 14.doc

section 34 of the SARFAESI Act which stipulates that no civil court

shall have jurisdiction to entertain any suit or proceedings in

respect of any matter which the DRT or the DRAT is empowered by

or under this Act to determine, and no injunction shall be granted

by any court or other authority in respect of any action taken or to

be taken in pursuance of any power conferred by or under the

SARFAESI Act or under the RDDB Act. In other words, a challenge

to the measures taken by a secured creditor under section 13(4) of

the SARFAESI Act can be laid only by filing an Application under

section 17(1) thereof. The jurisdiction of the civil court to entertain

such a challenge is expressly barred. What is important to note is

that the DRT is a pre-existing tribunal set up under the provisions

of the RDDB Act. Its jurisdiction is circumscribed by the provisions

of section 19(1) thereof. Considering the fact that the Legislature

decided that all Applications filed under section 17(1) of the

SARFAESI Act can be entertained only by the DRT (being a pre-

existing tribunal established under the provisions of the RDDB

Act), would also persuade us in taking the view that its jurisdiction

ought to be decided on the basis of the principles enshrined in

section 19(1) of the RDDB Act and not on the basis of section 16 of

the CPC.

    VRD                                                                       40 of 53





                                                                             WP 73 of 14.doc



41. Another reason for coming to the conclusion that we

have is that prior to the enactments of the RDDB Act and

SARFAESI Act, Banks and Financial Institutions had to approach

the regular civil court for recovery of their dues. The Government

found that the then existing legal framework was not conducive for

speedy recovery of these public monies which were locked in

litigation for years on end. To ensure that the dues of Banks and

Financial Institutions are recovered in an expeditious manner, the

Legislature first enacted the RDDB Act in 1993 and thereafter the

SARFAESI Act in 2002. It is for this very reason that the RDDB Act

specifically stipulates (Section 22 thereof) that the DRT and DRAT

shall not be bound by the procedure laid down by the CPC but shall

be guided by the principles of natural justice, and subject to the

other provisions of the Act and Rules, the DRT and DRAT shall have

powers to regulate their own procedure including the places at

which they shall have their sittings. This provision clearly spells

out the intention of the Legislature to give powers to the DRT and

DRAT far beyond those that are granted to the civil court under the

CPC. This is to ensure that the delays that occur by approaching

the regular civil court were done away with under the aforesaid two

legislations. Keeping this object in mind and the fact that the

Legislature did not want the DRT and the DRAT to be bound by the

VRD 41 of 53

WP 73 of 14.doc

procedure of the CPC whilst deciding matters brought before them,

we are of the view that Section 16 of the CPC would be inapplicable

in the facts of the present case.

42. There is yet another reason for holding that the

jurisdiction of the DRT to decide a Securitization Application under

Section 17 ought to be decided on the principles enshrined in

Section 19(1) of the RDDB Act rather than on the basis of Section

16 of the CPC.

In many cases, the Securitization Notice issued

under Section 13(2) of the SARFAESI Act, takes within its sweep

secured immovable properties situated at different places. For

example to secure the loans taken by a single borrower from the

Bank/Financial Institution, multiple immovable properties (one

situate in Mumbai and the other in Pune) could be mortgaged to

secure the Banks dues. If that borrower defaults in payments of its

dues, under the provisions of section 13(2) of the SARFAESI Act,

the borrower can be called upon to pay his dues failing which the

Bank would be entitled to take measures as contemplated under

Section 13(4) thereof against all the secured assets. In such a

scenario, as per the provisions of Section 16 of the CPC, challenge to

the aforesaid measures would have to filed in two different DRTs

and there is every possibility of conflicting decisions being rendered

VRD 42 of 53

WP 73 of 14.doc

on the measures initiated on the basis of the very same notice

issued under section 13(2) of the SARFAESI Act.

43. To elaborate this point further, take for example that a

challenge is laid to the measures under Section 13(4) of the

SARFAESI Act on the ground that the account of the borrower has

been wrongly classified as a non-performing asset and therefore the

13(2) notice could never have been issued. In such a scenario, it is

very possible that one DRT could give a finding in the affirmative

whereas the other in the negative giving rise to two conflicting

decisions on the very same section 13(2) notice. We do not think

that the Legislature whilst enacting the SARFAESI Act

contemplated such a situation. Furthermore, we think that this

would run counter to the very object and purpose of the SARFAESI

Act inasmuch as the secured creditor would then be made to run

from pillar to post to defend two separate Securitization

Applications in two different places thereby further delaying the

recovery of its dues.

44. Looking to all these factors, we are clearly of the view

that the DRT whilst entertaining a Securitization Application under

Section 17 of the SARFAESI Act would have to follow the principles

VRD 43 of 53

WP 73 of 14.doc

enshrined in Section 19(1) of the RDDB Act to determine whether it

has jurisdiction to try and decide the Securitization Application

filed before it. The provisions of Section 16 of the CPC would be

wholly inapplicable.

45. Having held so, we must now deal with the decision of

the Full Bench of the Delhi High Court in the case of Amish Jain.1

We are mindful of the fact that the Full Bench of the Delhi High

Court has taken the view that a Securitization Application can be

filed only in the DRT within whose jurisdiction the secured property

is situated. The reasoning of the Delhi High Court can be found in

paragraphs 11,12,13,15,16,17, 21, 22 & 23 thereof which read as

under:-

"11. We are however of the opinion that the Division Bench fell in error in assuming the debt/money recovery proceedings to be

initiated by the Bank under the DRT Act as equivalent to legal proceedings subject whereof is a mortgaged property, within the meaning of Section 16 of the CPC. The proceedings referred to in Section 19(1) of the DRT Act are merely proceedings for recovery of debt and not for enforcement of mortgage. Even prior to coming into force of the DRT Act, the Bank, even if a mortgagee, was not

mandatorily required to enforce the mortgage and which under Section 16 of the CPC could be done only within the territorial jurisdiction of the Court where the mortgaged property was situated and the Bank was free to institute a suit, only for recovery of money and territorial jurisdiction whereof was governed by Section 20 of CPC, containing the same principles as in Section

1 2013 (1) D.R.T.C. 70 (Delhi)

VRD 44 of 53

WP 73 of 14.doc

19(1) of the DRT Act. We are therefore unable to accept that any departure qua territorial jurisdiction has been made in the DRT

Act, as has been observed by the Division Bench in Indira Devi.

12. The proceedings in the DRT for recovery of debt, culminate in

a 'Certificate of Recovery' which is equivalent to a Money Decree of a Civil Court. Just like a Money Decree of a Civil Court, can be transferred for execution to another Court where the assets of the Judgment Debtor from which recovery is to be effected are

situated, under Section 19(23) of the DRT Act also, where the property from which recoveries are to be effected, is situated outside the local limits of the jurisdiction of the DRT which has issued the Certificate, the DRT is required to send a copy of the

Certificate for execution to the DRT within whose jurisdiction the property is situated. Section 25 provides for modes of recovery of the debts specified in the Certificate, including by attachment and

sale of property. The recovery proceedings under the DRT Act are thus equivalent to a suit for recovery of money before a Civil Court and cannot be said to be for enforcement of mortgage. Thus it

cannot be said that the DRT Act has made any departure from Section 16 of the CPC.

13. We may however notice that in State Bank of India v. Samneel

Engineering Co., MANU/DE/0462/1995 an argument was raised that a proceeding under Section 19(1) of the DRT Act for recovery

of debt did not include a debt which was secured by a mortgage. This contention was negatived by this Court holding a mortgage debt to be included in 'debt' within the meaning of Section 2(g) of the DRT Act. It was further held that the modes of recovery

prescribed in the DRT Act are inclusive of the rights of the Bank as a mortgagee and the rights under Order 34, CPC of the mortgagor, have been taken away by the DRT Act. This Court explained that the DRT Act had made the recovery of debt as distinct from enforcement of mortgage, a cause of action and for this reason the situs of mortgaged property, relevant under Section

16 of the CPC, had become irrelevant. We respectfully concur.

Though this judgment of a Single Judge of this Court was cited before the Division Bench in Indira Devi but was held to be not applicable. The Division Bench did not notice that this Court in Samneel Engineering Co. has held, the DRT Act to be not in departure from Section 16 of the CPC, and the situs of the mortgaged property being irrelevant to the proceedings under Section 19(1) of the DRT Act which are for recovery of debt. We

VRD 45 of 53

WP 73 of 14.doc

find the Debt Recovery Appellate Tribunal (DRAT) also in Bank of Baroda v. Teg's Musrado Ltd., (2006) 129 Comp Cas 275 (NULL)

to have held that the relief sought under Section 19(1) of the Act is for a money decree and even if consequent reliefs are also sought, that cannot be a ground to construe the proceeding as for

enforcement of mortgage. We further find Samneel Engineering Co. to have been followed in State Bank of India v. Gujarmal Modi Hospital & Research Centre for Medical Sciences, 61 (1996) DLT 614 as well as in Hindustan Laminators Pvt Ltd. v.Central Bank of

India, AIR 1998 Cal 300.

*******

15. We may mention, that while in the DRT Act, there is no mention of mortgage and even an application under Section 19(1) is required to only specify the properties required to be attached

and which may not necessarily be mortgaged property, Section 2(1) of the SARFAESI Act while defining "financial asset" expressly includes "mortgage" and Sections 2(zc), 2(ze) and 2(zf)

define the "secured asset", "secured debt" and "secured interest" as meaning the property on which security interest is created and rights under a mortgage. Section 13 of the SARFAESI Act provides for enforcement of such mortgage without the intervention of the

Court or the DRT.

16. We are therefore of the view that the question of territorial jurisdiction for the remedy of appeal provided in Section 17(1) of the SARFAESI Act has to be construed in the said light and not in the light of the DRT Act making a departure from the principle

enshrined in Section 16 of the CPC.

17. Section 17(1) of the SARFAESI Act provides for filing of the appeal/application thereunder not to any DRT but only to the "DRT having jurisdiction in the matter". However, such jurisdiction is not specified. To determine which DRT will have

jurisdiction in the matter, we have to find as to what is to be the matter for adjudication in a proceeding under Section 17(1) of the SARFAESI Act and what relief the DRT is empowered to grant in the said proceeding. The scope of a proceeding under Section 17(1) of the SARFAESI Act is described in Section 17(2) of the SARFAESI Act as of "whether any of the measures referred to in Sub-Section (4) of Section 13 of the SARFAESI Act taken by the secured creditor for enforcement of security are in accordance

VRD 46 of 53

WP 73 of 14.doc

with the provisions of the SARFAESI Act and the Rules made thereunder". The measures which the Bank/Financial Institution is

empowered to take under Section 13(4) of the SARFAESI Act are of taking over possession or management as aforesaid of the secured asset. Of course, the action of so taking over possession or

management is to be preceded by (a) the borrower under a liability under a secured agreement making any default in repayment of the secured debt or any installment thereof; (b) the borrower's account in respect of such debt being classified as non-performing asset;

(c) the Bank/Financial Institution requiring the borrower by notice in writing to discharge in full his liabilities within sixty days and giving details of the amount payable and the secured asset intended to be enforced in the event of non-payment; d)

consideration of representation if any made by the borrower thereagainst and communication to the borrower of the reasons for non-acceptance of such representation. Though, it could well be

argued that the DRT within whose jurisdiction Bank/Financial Institution to whom the borrower is indebted is situated, would also have jurisdiction to adjudicate whether the action under

Section 13(4) of taking over possession/management is in accordance with the aforesaid procedure but the explanation to Section 17(1) of the SARFAESI Act clarifies that the communication of the reasons to the borrower for not accepting

the representation or the likely action of the Bank/Financial Institution shall not entitle the borrower to make an application

under Section 17(1) of the SARFAESI Act. Thus the cause of action for the appeal under Section 17(1) of the SARFAESI Act is the taking over of the possession/management of the secured asset and which cause of action can be said to have accrued only within the

jurisdiction of the DRT where the secured asset is so situated and the possession thereof is taken over. We are thus of the view that it is the said DRT only which can be said to be having "jurisdiction in the matter" within the meaning of Section 17(1) of the Act.

*******

19. As far as Section 17(7) of the SARFAESI Act requiring disposal of appeals under Section 17(1) of the SARFAESI Act, "as far as may be" in accordance with the provisions of the DRT Act and the Rules framed thereunder is concerned, though the learned Single Judge of this Court in Upendra Kumar v. Harpriya Kumar, MANU/DE/0136/1978 had held that Section 21 of the Hindu Marriage Act, 1955 providing for the proceedings thereunder to be

VRD 47 of 53

WP 73 of 14.doc

regulated 'as far as may be' by the CPC, could not be read as incorporating every provision of CPC or making applicable the

provisions of CPC to substantive aspects like jurisdiction but the Supreme Court in Guda Vijavalakshmi v. Guda Ramachandra Sekhara Sastry, (1981) 2 SCC 646 : AIR 1981 SC 1143 took a

contrary view and held that Section 21 of the Hindu Marriage Act does not make a distinction between procedural and substantive provisions of CPC and thus the provisions of CPC as partake of the character of substantive law are also by implication to apply to

the proceedings under the Hindu Marriage Act and the use of the expression "as far as may be" is intended to exclude only such provisions of CPC as may be inconsistent with any of the provisions of the Hindu Marriage Act. Applying the said law,

Section 17(7) of the SARFAESI Act is to be read as providing for disposal of appeal under Section 17(1) of the SARFAESI Act in accordance with the provisions of the DRT Act and the Rules made

thereunder save as otherwise provided in the SARFAESI Act.

20. The expression 'as far as may be' still means 'to the extent

necessary and practical'. Supreme Court in Dr. Pratap Singh v. Director of Enforcement, (1985) 3 SCC 72 held that the expression 'so far as may be' has always been construed to mean that those provisions may be generally followed to the extent

possible but if a deviation becomes necessary to carry out the purposes of the Act in which reference to another legislation is

made, it would be permissible. Similarly, in Ujagar Prints v.Union of India, (1989) 3 SCC 488 a five Judge Bench of the Supreme Court held that the Legislature sometimes takes a shortcut and tries to reduce the length of a statute by omitting elaborate

provisions where such provisions have already been enacted earlier and can be adopted for the purpose in hand. The expression 'so far as may be' was held to be meaning 'to the extent necessary and practical'.

21. What we however find is that the DRT Act is not containing any

provision for territorial jurisdiction of an appeal as under Section 17(1) of the SARFAESI Act, even if it were to be construed not as an appeal and as an original application. The jurisdictional provision under Section 19(1) of the DRT Act is only for applications by the Bank/Financial Institution for recovery of debt from any person. An application by a Bank/Financial Institution for recovery of debt can by no stretch of imagination be equated with an appeal under Section 17(1) of the SARFAESI Act. We are

VRD 48 of 53

WP 73 of 14.doc

therefore of the view that there is no provision in the DRT Act providing for territorial jurisdiction of an appeal under Section

17(1) of the SARFAESI Act and the question of application thereof under Section 17(7) does not arise. Under Section 17(7) of the SARFAESI Act only that much of the DRT Act can be said to be

incorporated therein as is contained in the DRT Act and not more. Whether a particular provision of DRT Act would apply or not, would depend upon the nature and scope of proceeding under the SARFAESI Act.

22. Once it is held that an appeal under Section 17(1) of the SARFAESI Act cannot be equated with an application by the Bank/Financial Institution for recovery of debt under Section 19 of

the DRT Act, the limits of territorial jurisdiction described under Section 19(1) of the DRT Act cannot be made applicable to Section 17(1) of the SARFAESI Act.

23. It would thus be seen that the provision for territorial jurisdiction under Section 19(1) of the DRT Act is only qua the

applications to be made by the Bank or Financial Institution for recovery of its debt. However, a proceeding under Section 17(1) of the SARFAESI Act is initiated not by the Bank or the Financial Institution but by a person including the borrower aggrieved from

the measures taken by the Bank or Financial Institution under Section 13(4) of the SARFAESI Act. We are thus of the view that

notwithstanding Section 17(7) of the SARFAESI Act providing for the disposal of the proceedings under Section 17(1) of the SARFAESI Act in accordance with the provisions of the DRT Act and the Rules made thereunder, the same cannot make the

provisions of Section 19(1) of the DRT Act applicable to proceedings under Section 17(1) of the SARFAESI Act. As aforesaid, Section 19(1) of the DRT Act is not an omnibus provision qua territorial jurisdiction. It is concerned only with providing for territorial jurisdiction for applications for recovery of debts by the Banks/Financial Institutions. The same can have no

application to the appeals under Section 17(1) of the SARFAESI Act which are to be preferred, not by the Banks/Financial Institutions, but against the Banks/Financial Institutions."

    VRD                                                                                   49 of 53





                                                                           WP 73 of 14.doc



46. We have carefully perused the reasoning of the Full

Bench of the Delhi High Court in the case of Amish Jain1 and with

the great respect and utmost humility, we are unable to agree with

the view expressed therein. Firstly, we are unable to agree with the

finding of the Delhi High Court that the proceedings referred to in

section 19(1) of the RDDB Act are merely proceedings for recovery

of debt and not for enforcement of mortgage. According to us, this

finding runs counter to the very definition of the word "debt"

appearing in section 2(g) of the RDDB Act to inter alia mean any

liability (inclusive of interest) which is claimed as due from any

person by a Bank or a Financial Institution during the course of any

business activity undertaken by it under any law for the time being

in force, in cash or otherwise, whether secured or unsecured, or

assigned, or whether payable under a decree or order of any civil

court or any arbitration award or otherwise or under a mortgage

and subsisting on, and legally recoverable on, the date of the

Application. We are therefore clearly of the view that proceedings

under section 19(1) of the RDDB Act are not merely proceedings

for recovery of debt. In proceedings under section 19(1) of the

RDDB Act, the Bank / Financial Institution can certainly seek

reliefs for enforcement of its mortgage. This interpretation would

1 2013 (1) D.R.T.C. 70 (Delhi)

VRD 50 of 53

WP 73 of 14.doc

also be in consonance with the purpose and object of the RDDB Act.

Secondly, we are unable to agree with the reasoning of the Delhi

High Court that under section 19(23) of the RDDB Act, the DRT is

required to send a copy of the Recovery Certificate for execution to

the DRT within whose jurisdiction the property is situated. As

mentioned earlier, section 19(23) clearly stipulates that where the

tribunal, which has issued a certificate of recovery, is satisfied that

the property is situated within the local limits of the jurisdiction of

two or more tribunals, it may send copies of the Recovery

Certificate for execution to such other tribunals where the property

is situated. The word "may" clearly indicates that this provision is

discretionary and not mandatory in nature. Under section 19(23),

discretion is given to the DRT to either itself execute the Recovery

Certificate issued by it against a property not within its jurisdiction,

or to send it to the concerned DRT where the property is situated.

This is a distinct departure from the provisions of the CPC and more

particularly section 39 thereof. In fact, a Division Bench of this

Court in the case of Tushar P. Shah3 has taken this view and we are

in full agreement with the reasoning contained therein.

47. We are also unable to agree with the Delhi High Court

3 2012 (6) Bom.C.R. 200

VRD 51 of 53

WP 73 of 14.doc

judgment that in the RDDB Act, there is no mention of mortgage

and an application under section 19(1) thereof is required to only

specify the properties required to be attached and which may not

necessarily be the mortgaged property. Section 2(g) of the RDDB

Act and which defines the word "debt" would certainly take within

its sweep a relief for enforcement of mortgage. For the foregoing

reasons and in view of what we have held earlier in this judgment,

we are unable to agree with the view of the Full Bench of the Delhi

High Court in the case of Amish Jain.1

48. In view of our discussion earlier in this judgment, we

hold that the DRT whilst deciding whether it has territorial

jurisdiction to entertain a Securitisation Application filed under

section 17 of the SARFAESI Act would be guided by the principles

enshrined in section 19(1) of the RDDB Act and not by section 16 of

the Code of Civil Procedure, 1908. Rule is accordingly made

absolute and the Petition is granted in terms of prayer clause (a).

Securitisation Application No.136 of 2011 is restored to the file of

the DRT - III, Mumbai, to be decided on merits and in accordance

with law. We would request the DRT to dispose of the Securitisation

Application as expeditiously as possible and in any event, within a

1 2013 (1) D.R.T.C. 70 (Delhi)

VRD 52 of 53

WP 73 of 14.doc

period of three months from today. However, in the facts and

circumstances of the case, we leave the parties to bear their own

costs.




                                               
                                              
      (B.P. COLABAWALLA, J.)             (S.C.DHARMADHIKARI J.)




                                        
                                   
                                  
      
   






    VRD                                                                     53 of 53





 

 
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 : MAIMS

 
 
Latestlaws Newsletter