Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sanjay A Shah 14 Ors vs State Bank Of India And 2 Ors
2021 Latest Caselaw 3037 Bom

Citation : 2021 Latest Caselaw 3037 Bom
Judgement Date : 16 February, 2021

Bombay High Court
Sanjay A Shah 14 Ors vs State Bank Of India And 2 Ors on 16 February, 2021
Bench: A.A. Sayed, Madhav J. Jamdar
k
                                             1/15
                                                                           23 wpl 2297.21 os.doc


              IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                  ORDINARY ORIGINAL CIVIL JURISDICTION

                  WRIT PETITION (L) NO.2297 OF 2021
                                 ...
Sanjay A. Shah & Ors.                       ...Petitioners
      v/s.
State Bank of India & Ors.                  ...Respondents
                                 ....

Mr. Siddhesh Bhole a/w Mr. Yakshay Chheda i/b M/s. SSB Legal & Advisory
for the Petitioners.
Mr. R.J. Singh i/b M/s. R.J. Singh & Co. for Respondent No.1/SBI.
Mr. Mohamedali M. Chunawala i/b Mr. A.A. Ansari for Respondent No.2.
Mr. Rishabh Shah a/w Mr. Sayyam Maheshwari i/b M/s. Raval Shah & Co.
for Respondent No.4.
Advocate Mr. Umesh B. Sonkar, DRT Receiver - Respondent No.3 present
in Court.
                                      ...
                          CORAM : A.A. SAYED &
                                              MADHAV JAMDAR, JJ.
                                   DATED :     16 FEBRUARY 2021

P.C.:


1            The Writ Petition is filed seeking the following reliefs:

              "a)        That this Hon'ble Court be pleased to issue a Writ of

Certiorari or any other appropriate writ, direction or order quashing the Impugned Order dated 27 October 2020 passed on Exhibit 65 for appointment of Court Receiver to forcefully evict and take possession of 'Amar Chambers' situated at 97, Kazi Sayed Street, Masjid Buner Street (W), Mumbai - 400 003 8 July 2020 being arbitrary, illegal, null and void;

b) That this Hon'ble Court be pleased to issue a Writ of Certiorari or any other appropriate Writ, direction or order

K 1/15

k

23 wpl 2297.21 os.doc

quashing the Orders dated 2 November 2020 and 18 December 2020 passed by the Recovery Officer rejecting the Intervention Application of the Petitioners in Recovery Proceedings No.118 of 2017 in O.A. No.3344 of 2000 being arbitrary, illegal, null and void and allow the Petitioners to intervene in the Recovery Proceedings No.118 of 2017;

c) That this Hon'ble Court be pleased to issue a Writ of Prohibition or any other appropriate Writ, direction or order against Respondent Nos.1 & 3 or their agents and/or assigns to take any steps against the Petitioners without following the due process of law and without giving the Petitioners sufficient opportunity of being heard;

d) That this Hon'ble Court be pleased to pass an order and/ or direction against Respondent No.1 and 3 or their agents, assigns to restore status quo ante as of 25 October 2020 and further order to restore physical possession of the Petitioners of their respective units in 'Amar Chambers' situated at 97, Kazi Sayed Street, Masjid Bunder Street (W), Mumbai - 400 003;"

2 The Petitioners claim to be the tenants of the building known as

'Amar Chambers' situated at 97, Kazi Sayed Street, Masjid Bunder (W),

Mumbai - 400 003 comprising of basement, ground, mezzanine and five

floors (hereinafter referred to as 'the said building'). The Petitioners claim to

have been dispossessed from their respective units on 26.10.2020 by the

Respondent No.3-Umesh Balaram Sonkar, who was appointed as DRT

Receiver by the Recovery Officer for taking over possession of the said

building.

K                                           2/15


 k

                                                                                 23 wpl 2297.21 os.doc


3              The Petitioners are 3rd parties to the proceedings filed by the

Respondent No.1-SBI being OA No.3344 of 2000 before the Debt Recovery

Tribunal (DRT) under section 19 of the Recovery of Debts Due to Banks

and Financial Institutions Act, 1993 (in short 'RDDBFI Act') seeking

issuance of Recovery Certificate for the sum of Rs.16.75 crores against the

borrower one Lanyard Foods Ltd. (in liquidation) and other Defendants

therein. The borrower is the owner/landlord of the said building. The

borrower/landlord who was the Defendant No.1 in the OA had availed

financial assistance to the tune of Rs.24 crores from Respondent Nos.1-SBI

and had morgaged several properties by way of Memorandum of Deposit of

Title Deeds. The said building was one of the mortgaged properties.

4 The borrower/landlord had purchased the said building on 9

March 1999 under a Deed of Conveyance from the erstwhile

owners/landlords viz. Mahendra Maneklal Shah, Rohit Maneklal Shah and

Pravin Maneklal Shah. The Second Schedule of the Deed of Conveyance

dated 9 March 1999 sets out the list of tenants which reads thus:

"SECOND SCHEDULE LIST OF TENANTS Basement. Shah Dwarkadas Vallabhadas & Co. ) ) Rs.10,000 p.m. Ground floor Shah Dwarkadas Vallabhdas & Co. )

MEZZNINE FLOOR (1) Sanjay A. Shah. 511=00 (1)A) Trupti S. Shah 511=00

K 3/15

k

23 wpl 2297.21 os.doc

FIRST FLOOR (1) Mahendra K. Shah 150=00 (2) Shah. Dwarkadas Vallabhdas & Co. 25=00 2nd FLOOR (1) Rajendra Kumar & Co. 573=00 (2) Shantilal Lilahand 234=00 (3) Nutan Stores Supplying Co. 234=00 (4) Manilal Mohanlal Parekh 234=00 (5) Vinesh Bhupatlal Kamdan 234=00 3RD FLOOR (1 &2) Mohanlal Bhagirath 1040=00 (3) Manoharlal Bhagirath 496=00 4th FLOOR (1) Manilal Mohanlal Parekh & Co. 622=00 (2) Arvind P. Shah 234=00 (3) Ech Jay Chemicals 234=00 (4) Synthetic Dye - Chem Corporation 234=00 (5) Asanand & Sons. 234=00 5th FLOOR Shah Dwarkadas Vallabhdas & Co. 617=00 p.m."

5 On 24 October 2016, the Debt Recovery Tribunal passed an order

and judgment allowing the OA No.3344 of 2000 and directing the

Defendants to jointly and severally pay a sum of Rs.16,75,80,547/-

alongwith interest at 16.25% p.a. The operative part of the judgment dated

24 October 2016 reads as follows:

K                                               4/15


 k

                                                                                 23 wpl 2297.21 os.doc


                                                "O R D E R

            1)           The Original Application is allowed with costs.

            2)           The Defendants Nos.1 to 6 do pay jointly and/or severally

to the Applicant Bank a sum of Rs.16,75,80,547.17 ps. (Rupees Sixteen Crores Seventy Five Lacs Eighty Thousand Five Hundred Forty Seven and paise Seventeen only) with interest @ 16.25% p.a. with quarterly rests from the date of filing of the O.A. i.e. 24.10.2000 till realization.

3) If the Defendant nos.1 to 6 fail to pay the decretal amount with interest as above, all other legal modes available under an Act including the sale of the mortgaged & hypothecated movables as mentioned herein below may be adopted for recovery of the debt due:-

Mortgaged property:

            (i)          ...         ...      ...

            (ii)         ...         ...      ...

            (iii)        ...         ...      ...

            (iv)         ...         ...      ...

            (v)          ...         ...      ...

            (vi)         The       Land   and    Building      with     basement,          ground

mezzanine and five floors and all other structures known as "AMAR CHAMBERS" situate at Kazi Syed Street admeasuring 134 sq.yds. equal to 112-5 sq. mts. under Old No.673, New No.6366, Old Survey No.461, New Survey No.2604, C.S. No.294, Mandvi Division, Masjid Bunder, Mumbai 400 003. The area occupied by the Defendant no.1 is 3775.00 sq. ft. of built up area

K 5/15

k

23 wpl 2297.21 os.doc

and rest of the area is occupied by tenants, (as described in Exhibit - C, page no.26 to the O.A.) and Hypothecated Goods, Book Debts etc. ... ... ..." (emphasis supplied)

6 On 27 March 2017, the DRT issued Recovery Certificate under

section 19(20) of the RDDBFI Act in favour of Respondent No.1-SBI for a

sum of Rs.16,75,80,547.17 p. The Recovery Certificate contained the list of

assets which could be sold in case of failure to pay the adjudicated amount.

The relevant portion of the Recovery Certificate reads as under:

" ... ... ...

In case of failure to pay the aforementioned adjudicated amount within 30 days, same shall be recovered by other legal modes available under the Act including the sale of the mortgaged property i.e.

i), ... ... ...

             ii),        ...         ...      ...

             iii),       ...         ...      ...

             iv),        ...         ...      ...

             v)          ...         ...      ...

             vi)         The       Land   and     Building      with     basement,          ground

mezzanine and five floors and all other structures known as "AMAR CHAMBERS' situate at Kazi Syed Street admeasruing 134 sq. yds. equal to 112-5 sq.mts., under Old No.673, New No.6366, Old Survey No.461, New Survey No.2604, C.S. No.294, Mandvi Division, Masjid Bunder, Mumbai 400 003. The area

K 6/15

k

23 wpl 2297.21 os.doc

occupied by the Defendant no.1 is 3775.00 sq.ft. of built up area and rest of the area is occupied by tenants, and Hypothicated Goods, Book Debts etc. ... ... ..." (emphasis supplied)

7 The said building came to be attached under a warrant of

attachment dated 31 July 2018. It is averred in the Petition that the

provisional liquidator stood discharged pursuant to order dated 06.12.2018

dismissing the Company Petition filed in this Court. On 16 January, 2020

the Recovery Officer issued proclamation of sale of all the assets under the

Recovery Certificate on "as it is, where it is basis" in public auction, without

disclosing that the said building was occupied by tenants. On 9 October

2020 the Respondent No.1-SBI filed an Application before the Recovery

Officer in the Recovery Proceedings No.118 of 2017 for the appointment of

Receiver to take physical possession of the said building. In the said

Application it was averred that the said building was "occupied by illegal

occupants" who were not allowing the intending bidder to inspect the said

building. An order came to be passed by the Recovery Officer appointing

Respondent No.3 as DRT Receiver to take physcial possession of the said

building by taking such steps and using such force including breaking open

the lock or any hurdle thereof by taking assistance of police. On 26 October

2020, the officials of Respondent No.1-SBI, Respondent No.3-DRT

Receiver alongwith police officials came to the said building and took

K 7/15

k

23 wpl 2297.21 os.doc

physical possession of the entire building by evicting the Petitioners from

their respective units in the said building. On 29 th October, 2020, a Public

Notice was issued by the Recovery Officer that the said building will be sold

by e-auction on 11 December 2020. In November/December, 2020, some

of the Petitioners filed Interim Applications interalia seeking stay to the

execution, which came to be rejected by the Recovery Officer stating that

without Lease Deed and merely on the basis of monthly rental receipts,

electricity and telephone bills, no tenancy rights can be created in the units

in the said building. Some Interim Applications came to be rejected on the

ground that the tenancy rights were created after the disbursement of the

loan amount to the borrower/landlord. Meanwhile, the e-auction was

conduced in January, 2020, and Respondent No. 4 was declared as the

successful bidder. An Appeal being Appeal No.2 of 2020 has been filed by

some of the Petitioners against the orders of the Recovery Officer. The

learned Counsel for the Petitioners submits that no orders are being passed

by the DRT and the Appeal is pending.

8 It is not disputed before the Court that the Conveyance Deed

between erstwhile owners and the borrower/landlord was executed on 9

March 1999 and in the Second Schedule the list of tenants is set out and

the Conveyance Deed was subject to the rights of tenants in occupation of

their respective units in said building and that the Recovery Officer cannot

act beyond what is stated in the Recovery Certificate.

K                                       8/15


 k

                                                                      23 wpl 2297.21 os.doc


9            Having heard learned Counsel for the Petitioners, learned

Counsel for the Respondent No.1-SBI, learned Counsel for Respondent

No.4-Auction Purchaser and the Respondent No.3-DRT Receiver who is

present in person, we find that the Respondent No.1-SBI's action in taking

over physical possession of the "entire" building by forcefully evicting all the

occupants of the said building is entirely illegal. The Petitioners are right in

contending that Respondent No. 1-SBI's act in taking over possession of

the entire building is founded on misrepresentation and fraud. In the order

and judgment dated 24 October 2016 of the DRT as well as in the Recovery

Certificate it is specifically mentioned that the area occupied by the

borrower/landlord is 3775 sq. ft. built-up area and the rest of the area is

occupied by tenants. The Respondent No.1-SBI could therefore at the

highest have taken over physical possession of an area of 3775 sq. ft. (built

up) of the said building and no more. This area of 3775 sq.ft (built up) has

not been identified by the Recovery Officer or the Respondent No.3 DRT

Receiver. Despite the fact that the Conveyance Deed dated 9 March 1999

between the erstwhile owners and the borrower/landlord specifically sets

out the list of tenants in the Second Schedule, the Respondent No.1-SBI

alongwith Respondent No.3-DRT Receiver with the assistance of the police

have taken over physical possession of even the units in the building

occupied by tenants who are protected under the Rent Act and who were in

occupation of their respective units even prior to the borrower/landlord

K 9/15

k

23 wpl 2297.21 os.doc

executing the Deed of Conveyance, without any prior notice to them. It

shocks the conscience of the Court that a Bank like the Respondent No.1-

SBI has in such a high handed manner and by making false averments in

their Interim Application filed before the Recovery Officer that the said

building was "occupied by the illegal occupants" and without disclosing that

they were entitled to take possession only of 3775 sq.ft. (built up) in the said

building under the Recovery Certificate and that the Recovery Certificate

specifically stated that the rest of the area was occupied by tenants, has

taken over physical possession of the entire building including from the

occupants who were protected under the Rent Act.

10 The Petitioners had filed Applications before the Recovery Officer,

DRT-III in RP No.118 of 2017 in OA No.3344 of 2000 interalia seeking stay

of the execution of sale of the building, which curiously came to be rejected

by Recovery Officer by a cryptic order. The Recovery Officer was in error in

observing that the documents show that the Petitioners had come into

occupation after disbursement of the loan amount to the borrower/landlord

and that the Petitioners were required to approach the Civil Court and

establish their rights. There is no discussion on the documents produced by

the Petitioners. The Recovery Officer was clearly in error in concluding that

without Lease Deed and merely on the basis of monthly rental receipts,

electricity and telephone bills no tenancy rights can be created. The

K 10/15

k

23 wpl 2297.21 os.doc

Recovery Officer failed to consider that the name of atleast some of the

Petitioners appeared in the Second Schedule of the Conveyance Deed

dated 9 March 1999 which contained the list of tenants and that the

Recovery Certificate specified the area of 3775 sq.ft. (built-up), which alone

could have been taken possession of. Some of the Petitioners preferred

Appeal No.2 of 2020 before the Presiding Officer, DRT-III against the

impugned orders of the Recovery Officer. However, no orders have been

passed in the said Appeal. It is submitted on behalf of the Petitioners that

the said Appeal is being simplicitor adjourned despite pointing out the

urgency.

11. The said building, as indicated earlier, came to be auctioned and

one Mr. Abdul Rahman Ibrahim Motiwal a (who has been impleaded as

party Respondent No.4 by way of amendment) emerged as the highest

bidder and his bid of Rs.6 crores was accepted by the Respondent No.1-

SBI. The said Auction Purchaser has deposited a sum of 25% of the

purchase price with the Respondent No.1-SBI. Learned Counsel for the

Respondent No.4- Auction Purchaser, on instructions, has however stated

before the Court that the Auction Purchaser is no more interested in

purchasing the said building. We are informed that the issue of forfeiture of

the 25% purchase price by the Respondent No.1-SBI is now pending before

the DRT. We make it clear here itself that those proceedings before the

DRT may be decided on its own merits.

K                                         11/15


 k

                                                                     23 wpl 2297.21 os.doc


12            Ordinarily, we would not have entertained the Writ Petition

particularly when the Appeal is pending before the DRT. However,

considering the gross facts of the case where tenants who are protected

under the Rent Act have been fraudulently and high-handedly removed

from their respective units in the said building by a bank like SBI which is a

Nationalised Bank, without notice to them and by making false statements

in their Application before the Recovery Officer that the said building was

occupied by illegal occupants and without disclosing that they were entitled

to take possession only of an area of 3775 sq.ft. (built up) as stated in the

Recovery Certificate, we are unable to turn a blind eye and allow the

illegality on part of the Respondent No.1-SBI to perpetuate. We are of the

view that the DRT ought to have realised the seriousness of the matter

that tenants who are protected under the law have been overnight thrown

out of their respective units in such a high handed manner by the

Respondent No.1-SBI. The DRT has granted adjournments in the Appeal

without considering the urgency and injustice metted out and hardships

being faced by the tenants for no fault of theirs. Having regard to the gross

facts and fraud as indicated above, we do feel that intervention of this Court

is warranted by exercising our extra-ordinary writ jurisdiction. Hence, we

pass the following order:

K                                      12/15


 k

                                                                                       23 wpl 2297.21 os.doc


                                                 ORDER

i)               The Respondent No.3-DRT Receiver shall in the first instance

identify the 3775 sq.ft. (built up) area in the said building as mentioned in

the Recovery Certificate;

ii) If the Respondent No.3-DRT Receiver is able to identify the said

area of 3775 sq.ft., only such area of 3775 st. ft. shall remain sealed. The

possession of the balance area in the said building shall be

restored/handed over to the Petitioners from whom the Respondent No.3-

DRT Receiver has taken over possession subject to their filing an

Undertaking as directed hereunder.

iii) If the Respondent No.3-DRT Receiver is unable to identify the

said area of 3375 sq.ft., the Respondent No.3-DRT Receiver shall

restore/handover possession of the units in the said building to all the

Petitioners from whom the Respondent No.3-DRT Receiver had taken over

possession subject to their filing an Undertaking as directed hereunder;

iv) The above exercise shall be completed within one week from the

date this order is uploaded;

v) The said Petitioners shall continue to be in possession of their

respective units as agents of Respondent No.3-DRT Receiver, unless the

Recovery Officer otherwise orders;

K                                                       13/15


 k

                                                                        23 wpl 2297.21 os.doc


vi)             The Petitioners whose possession is to be restored shall file an

Undertaking before the Recovery Officer that they shall occupy their

respective units as agents of Respondent No.3-DRT Receiver and shall

handover vacant possession of their units if so ordered by the Recovery

Officer;

vii) The impugned orders dated 2nd November, 2020 and 18th

December, 2020 of the Recovery Officer are set aside and the matter is

remanded to the Recovery Officer for de novo hearing of the Applications of

the Petitioners. The Petitioners would be at liberty to file fresh Applications

before the Recovery Officer. The Recovery Officer shall pass fresh orders

on merits in the Applications after considering all the documents relied upon

by the Petitioners including the Conveyance Deed and the Recovery

Certificate;

viii) The Respondent No. 3-DRT Receiver shall continue as

Receiver appointed of the said Building subject to further orders that may

be passed by the Recovery Officer. The Recovery Officer shall pass

appropriate orders as regards the fees of the Respondent No.3-DRT

Receiver. The Petitioners shall in the first instance pay a sum of Rs.50,000/-

to the Respondent No.3-DRT Receiver before being restored possession.

The Petitioners would be at liberty to apply to the Recovery Officer for the

discharge of the Respondent No.3-DRT Receiver.

K                                          14/15


 k

                                                                          23 wpl 2297.21 os.doc


ix)            We make it clear that the Recovery Officer shall be free to pass

orders as he deems fit and appropriate.



x)             The statement of learned Counsel for the Petitioners is recorded

that the Petitioners shall withdraw the Appeal No. 2 of 2020.

xi) We further make it clear that we have not gone into the claim of

the Petitioners that 'each' of them is a tenant.

13 The Petition is allowed in the aforesaid terms.

           (MADHAV JAMDAR, J.)                                       (A.A. SAYED, J.)




K                                           15/15


 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter