Citation : 2017 Latest Caselaw 3212 Bom
Judgement Date : 15 June, 2017
jsn 1 914-wpst-15877-15879-2017.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
WRIT PETITION (ST) NO. 15877 OF 2017
WITH
WRIT PETITION (ST) NO. 15879 OF 2017
1. Mr. Makrand Rajadhyaksha.
Adult Indian inhabitants of Mumbai,
Aged 46 yrs., having address at
'D' 505, D Wing, Ashok Towers,
Dr. S.S. Rao Road, Parel,
Mumbai - 400 012.
2. M/s. P.M. Dimensions Pvt. Ltd.
A Private Limited Company Registered
under the Companies Act, 1956, having
its registered office at B-807, Ashok
Tower, Opp. M.G. Hospital, Parel,
Mumbai - 400 012. ... Petitioners
Vs.
1. Corporation Bank a Body constituted
under the (Acquisition and Transfer
of undertakings Act, 1970)
Mangladevi Temple Road, Pandeshwar,
Manglore - 575 001 and having its
Branch office situated Mandvi Branch
221/223, Samuel Street, Masjid Bunder,
Mandvi, Mumbai - 400 050.
2. Vandana Rajadhyaksha
3. Madhav G. Rajadhyaksha
both Adult R/at.
At D.505, D Wing, Ashok Towers,
1/6
::: Uploaded on - 21/06/2017 ::: Downloaded on - 22/06/2017 00:11:19 :::
jsn 2 914-wpst-15877-15879-2017.doc
Dr. S.S. Rao Road, Parel,
Mumbai - 400 012.
4. Union of India,
Thru Ministry of Finance,
New Marine Lines,
Mumbai ... Respondents
Mr. Ram Upadhyay, i/b Law Competere Consultus for the
Petitioners in both Writ Petitions.
Vinaya Chavan, i/b Vinaya Chavan & Co for Respondent No.1 in
both Writ Petitions.
CORAM : B.R. GAVAI AND
RIYAZ I. CHAGLA, JJ.
DATE : 15 JUNE 2017.
J U D G M E N T :- (Per Riyaz I. Chagla J.)
1. The Petitioner No. 1 is the Director of the Company whereas
Petitioner No. 2 is the borrower Company. Respondent No. 1 is the
Nationalised Bank who had granted overdraft facility against property
as security. Respondent No. 2 is the spouse of Petitioner No. 1 and
Respondent No. 3 is the father of Petitioner No. 1 and they have been
joined as guarantors.
2. The Petitioners have filed the Petitions challenging two demand
letters dated 1st October 2015 and 8th October 2015 respectively
jsn 3 914-wpst-15877-15879-2017.doc
which were issued by Respondent No.1 under Sections 13(2) of the
Securitisation and Reconstruction of Financial Assets and Enforcement
of Security Interest Act, 2002 (for short "SARFAESI Act") for non-
payment of debts.
3. The Petitioners seek quashing of the respective demand letters
on the ground that the action is not in accordance with law and
further to stay the action under the SARFAESI Act initiated by
Respondent No.1 till the present Petitions are heard as well as to set
aside the sale of the flats (secured properties).The Petitioners raise a
challenge to the action taken by the Respondent No.1 under the
SARFAESI Act as being without jurisdiction and contending that the
SARFAESI Act does not apply to an account which cannot be classified
as NPA and/or to a case where the amount due is less than 20% of the
principle amount and interest thereon, placing reliance upon Section
31(j) of the SARFAESI Act. The Petitioners have in the Petitions relied
on the facts contained in two prior Writ Petitions No. 2892 and 2893
of 2017 challenging an order of Debt Recovery Appellate Tribunal (for
short "DRAT") which Petitions are pending before this Hon'ble Court.
jsn 4 914-wpst-15877-15879-2017.doc
4. The counsel for Respondent No.1 has raised an issue on the
maintainability of the Petitions. The counsel has contended that the
demand letters which have been impugned in the respective Petitions
have been responded to by the Petitioners and following which action
has been taken by Respondent No.1 bank under Section 13(4) of the
SARFAESI Act which was challenged by the Petitioners in the Debt
Recovery Tribunal (DRT) vide Securitisation Application No. 421 of
2016. The Petitioners had filed the Securitisation Application for
seeking urgent relief and also for condonation of delay in filing the
Application. The learned Presiding Officer of the DRT was pleased to
reject the application of condonation of delay vide order dated 16th
January 2017. The Petitioners have challenged the said order before
the DRAT. The Petitioners prior to filing the Appeal, had sought
necessary protection and for which the Petitioners filed Writ Petitions
Nos. 576 of 2017 and 577 of 2017 before this Court challenging the
order of the DRT dated 16th January 2017 and the possession notices
issued by the Respondent No.1 bank. Respondent No.1 had sought to
take possession of the secured properties of the Petitioners. The
counsel for Respondent No.1 has further submitted that an order has
been passed by this Court dated 17th January 2017 wherein the
jsn 5 914-wpst-15877-15879-2017.doc
Division Bench of this Court has disposed of the Petitions by directing
the Respondent No.1 not to enforce the possession for a limited
period, with a view to facilitate the Petitioners to approach the DRAT
for re-dressal of their grievances in accordance with law. The counsel
for Respondent No.1 has submitted that the Petitioners had not
challenged the respective demand letters which have been impugned
in the present Petitions, in the prior Petitions. The Petitioners had also
been granted liberty to approach the DRAT to redress their grievances
pursuant to the action taken by the Respondent No.1 under Section
13(4) of the SARFAESI Act. The Petitioners have in fact availed of
such liberty granted by filing Appeal Nos. 44 and 45 of 2017 before
the DRAT. The counsel for Respondent No.1 has contended that the
Petitioners if at all aggrieved by the respective demand letters ought to
have redressed their grievances before the DRT/DRAT, which would be
the alternate forum available to the Petitioner under the SARFAESI
Act.
5. Having considered the arguments on the issue of maintainability
of the present Petitions, we are of the view that the Petitioners have an
alternate forum available to them viz. DRAT, which is already seized of
jsn 6 914-wpst-15877-15879-2017.doc
the matter. The Petitioners have also failed to challenge the demand
notices in the prior Writ Petition Nos. 576 of 2017 and 577 of 2017
filed in this Court and by doing so, it is now not open for the
Petitioners to challenge the respective demand letters in the present
Petitions. We are of the considered view that the Petitioners have
belatedly challenged the demand letters issued on 1st October 2015
and 8th October 2015 respectively in the year 2017, despite the
demand letters having been acted upon by the Respondent No.1 and
the measures have been taken for possession of the secured property.
6. In view of the above, we hold that the present Petitions are not
maintainable and accordingly the Petitions are dismissed. The
Petitioners are directed to pay costs of Rs.1,00,000/- to the
Maharashtra State Legal Service Authority.
(RIYAZ I. CHAGLA J.) ( B.R. GAVAI J.)
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!