Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sarva Shramik Sangh vs Dena Bank And Ors
2025 Latest Caselaw 3847 Bom

Citation : 2025 Latest Caselaw 3847 Bom
Judgement Date : 26 May, 2025

Bombay High Court

Sarva Shramik Sangh vs Dena Bank And Ors on 26 May, 2025

Author: A. S. Chandurkar
Bench: A. S. Chandurkar
2025:BHC-AS:22209-DB

BHARAT
DASHARATH
                                                                  WP-3511-2007.doc


PANDIT                         IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                       CIVIL APPELLATE JURISDICTION
Digitally signed by
BHARAT                               WRIT PETITION NO. 3511 OF 2007
DASHARATH
PANDIT
                                                    WITH
Date: 2025.05.26
                                     CIVIL APPLICATION NO.2614 OF 2010
17:28:40 +0530                                       IN
                                     WRIT PETITION NO. 3511 OF 2007

               Sarva Shramik Sangh                         )
               A Registered Trade Union having Head Office)
               at Neelkanth Apartment, Opp. Dr. Bhadkamkar )
               Hospital, Mahagiri, Thane 400 601           ) ... Petitioner

                         V/s
                                                              )
               1] Bank of Baroda                              )
               A Body Corporate constituted under the )
               Banking Companies (Acquisition and Transfer)
               of Undertakings) Act having its Head Office at)
               Assets Recovery Branch, 3rd Pasta Lane, Colaba,)
               Mumbai - 400 005.                              )
                                                              )
               2] Dena Bank Assets Management Service,)
               Dena Bank Assets Recovery Branch, 3 rd Pasta)
               Lane, Colaba, Mumbai 400005.                   )
                                                              )
               3] Indian Rubber Regenerating Co. Ltd.,)
               Plot No.F2, Wagle Industrial Estate, Thane)
               400 604.                                       )
                                                              )
               4] C.D.S. Construction Co. Pvt. Ltd.           )
               A private Limited Company duly registered)
               under the provisions of the Companies Act,)
               1956, and having its registered Office at)
               Earnest House, 10th floor, 194, Nariman Point,)
               NCPA Marg, Mumbai 400 021.                     )
                                                              )
               5] State of Maharashtra                        )
               through the Ministry of Labour, Mantralaya,    )
               Mumbai - 400 032                               )
                                                              )
               6] Deputy Commissioner of Labour Campion )

               BDP-SPS
                                                 1/18


                 ::: Uploaded on - 26/05/2025                ::: Downloaded on - 26/05/2025 22:25:19 :::
                                                  WP-3511-2007.doc



Compound, Nooribaba Darga Road, Near)
Mahakali Talao Thane (West) 400 601.         )
                                             )
7] Maharashtra General Kamgar Union, 252,)
Janata Colony, Ram Narayan Narkar Marg,)
Ghatkopar (East), Mumbai 400 077             )
                                             )
8] Presiding Officer -1                      )
Mumbai Debts Recovery Tribunal No.1, Scindia)
House, 5th floor, N.M. Marg, Ballard Estate, )
Mumbai 400 038.                              )
                                             )
9] The Municipal Corporation                 )
through Municipal Commissioner               )
Dr. Almeida Road, Panchapakhadi              )
Thane 400 061.                               )
                                             )
10] The Collector,                           )
Collector's Office, 1st floor, Court Naka,   ) ...Respondents.
Thane (W) 400 601                            )

Ms. Jane Cox with Mr. Yash S. Naik and Mr. Asim Sarode (Through VC)
a/w Mr. Rajabhau S. Chaudhari, Advocates for the petitioner/applicant.
Mr. Pranav Dessai i/b K.D. Shukla & Co., Advocate for the respondent
no.1.
Mr. J.P. Cama, Senior Advocate and Mr. Naushad Engineer, Senior
Advocate, Ms. Akansha Saxena, Mr. Murtuza Federal, Ms. Rashne Mulla-
Feroze and Mr. Sudharshan Satalkar i/b Federal & Company, Advocates
for the respondent no.4.
Mrs. Gauri R. Raghuwanshi, Assistant Government Pleader for the
respondent nos. 5, 6 and 10.
Mr. Ajit R. Pitale, Advocate for the respondent no.9.
                                    ****
                            CORAM : A. S. CHANDURKAR &
                                        M. M. SATHAYE, JJ.

                The arguments were concluded on : 06/05/2025
                The judgment is pronounced on : 26/05/2025

JUDGMENT:

(Per A. S. Chandurkar, J.)

BDP-SPS

WP-3511-2007.doc

1] In this writ petition filed under Article 226 of the Constitution of

India, the petitioner - Sarva Shramik Sangh, a Trade Union registered

under the provisions of the Trade Unions Act, 1926 has raised a

challenge to the order dated 23/03/2004 passed by the learned

Presiding Officer, Debts Recovery Tribunal-I below Exhibit-25 in

Original Application No.125 of 2001 whereby the said application

preferred by the workers of Indian Rubber Regenerating Company

Limited. seeking their claim towards dues of wages from the sale

proceeds of the property of the Company came to be rejected. The

petitioner has also challenged the order dated 04/10/2005 passed by

the learned Chairperson, Debts Recovery Appellate Tribunal in Appeal

No.311 of 2024 by which the said appeal filed for challenging the

order dated 23/03/2004 passed by the Debts Recovery Tribunal came to

be dismissed as infructuous. In addition, sale of one of the properties of

the Company is also sought to be challenged by the petitioner.

2] The facts relevant for considering the challenge raised in the writ

petition are that the 3rd respondent - Indian Rubber Regenerating

Company Limited - hereinafter referred to as "the erstwhile Company"

had obtained financial assistance from the 1 st respondent - Dena Bank

which has now merged with the Bank of Baroda - hereinafter referred

to as "the Bank". Since the dues of the Bank were not repaid, the Bank

BDP-SPS

WP-3511-2007.doc

filed Suit No.1420 of 1984 invoking the original civil jurisdiction of this

Court. The said suit came to be decreed on 26/03/1996 holding the

Bank entitled to recover the decretal amount. By an order dated

18/12/1984, the Court Receiver was appointed on the hypothecated

goods of the erstwhile Company. As the factory premises of the

erstwhile Company had also been mortgaged with the Bank, possession

of the same was taken in the execution proceedings. Suffice it to

observe that the factory premises of the erstwhile Company was sold to

the 4th respondent - C.D.S. Construction Company Pvt. Ltd. - hereinafter

referred to as "the auction purchaser" on 27/08/2003. The

consideration paid by the auction purchaser was Rs 2 crores.

3] Original Application No.125 of 2001 filed by the Bank against the

erstwhile Company was pending before the Debts Recovery Tribunal.

On 30/10/2003 the Bank moved an application below Exhibit-37

stating therein that as the Bank had appropriated the sale proceeds

received pursuant to the auction in favour of the auction purchaser, the

Bank did not desire to proceed further in the said proceedings. The

Bank therefore sought permission to withdraw the Original Application

and also to discharge the Receiver as appointed. On 23/03/2004 the

learned Presiding Officer considered the application below Exhibit-25

preferred by the workers of the erstwhile Company seeking their share

BDP-SPS

WP-3511-2007.doc

in the sale proceeds as well as the application below Exhibit-37 moved

by the Bank for withdrawal of the Original Application. By the order

passed below Exhibit-25, the learned Presiding Officer held that the

erstwhile Company had not been subjected to any winding up

proceedings nor was it under liquidation. As the factory premises had

been exclusively mortgaged with the Bank, it held that the workmen's

dues did not have priority over the amount of the sale proceeds. As the

workers did not file any winding up proceedings nor did they seek

execution of the Recovery Certificate issued in their favour, they were

not entitled to claim precedence over the amount of sale proceeds of the

factory premises that had been exclusively mortgaged with the Bank.

The application below Exhibit-25 was accordingly rejected.

The learned Presiding Officer allowed the application at Exhibit-

37 and permitted withdrawal of the Original Application. The said

proceedings accordingly came to be disposed of. The Maharashtra

General Kamgar Union being aggrieved by the aforesaid order had

preferred an appeal before the Debts Recovery Appellate Tribunal. On

04/10/2005 the learned Chairperson held that as Original Application

No.125 of 2001 had been withdrawn, the appeal preferred by the

Maharashtra General Kamgar Union had become infructuous. On that

count the appeal came to be disposed of. As stated above, these orders

are under challenge alongwith a prayer seeking to challenge the sale of

BDP-SPS

WP-3511-2007.doc

the factory premises.

4] Ms. Jane Cox, learned counsel appearing for the petitioner in

support of the writ petition submitted that the learned Presiding Officer

committed an error in rejecting the application below Exhibit-25

preferred by the workers. According to her, the provisions of Section

73(1)(c) of the Code of Civil Procedure, 1908 (for short, "the Code")

were not attracted to the facts of the present case in the light of

admitted position that there was a mortgage deed executed by the

erstwhile Company in favour of the Bank. It was submitted that the

Presiding Officer was not justified in rejecting the application below

Exhibit-25. In the given facts of the case admittedly the dues of the

workers were not paid by the erstwhile Company and their claims

remained unsettled. Placing reliance on the judgment of the Division

Bench in Khandelwal Tube Mill Kamgar Sangh vs. Government of

Maharashtra and Others, (2023) 176 FLR 966, it was submitted that

even if no winding up proceedings had been initiated against the

erstwhile Company, as the activities of the erstwhile Company had come

to standstill, it ought to have been held that there had been constructive

winding up of the erstwhile Company. On that basis, the learned

Presiding Officer ought to have held that the dues of the workers had a

priority in the matter of distribution of sale proceeds and appropriate

BDP-SPS

WP-3511-2007.doc

orders in that regard ought to have been passed. Reference was also

made to the provisions of Section 11 of the Employees Provident Fund

and Miscellaneous Provisions Act, 1952 in that context. Merely on the

ground that the factory premises had been auctioned, the same could

not be a reason to deny the workers their dues. Reliance was placed on

the decision in Assistant General Manager, Karnataka State Financial

Corporation vs. General Secretary, Mysore Division Industrial Workers

General Union and Others, 2013 INSC 211. Since the Original

Application preferred by the Bank had been withdrawn without any

adjudication, the sale of the factory premises in favour of the auction

purchaser did not have the necessary legal effect. The learned Presiding

Officer ought to have considered the claim of the workers

independently. In this backdrop, reference was made to the decision of

the Supreme Court in Central Bank of India vs. State of Kerala and

Others, 2009 INSC 286. It was thus urged that on all these counts the

impugned orders as well as sale in favour of the auction purchaser was

liable to be set aside.

5] Mr. Pranav Dessai, learned counsel appearing for the Bank

opposed the writ petition. According to him, the petitioner was not at

all diligent in pursuing its alleged claim of workers dues

notwithstanding the fact that on 21/09/1988 an order was passed in

BDP-SPS

WP-3511-2007.doc

the proceedings under the Payment of Wages Act, 1936 against the

erstwhile Company. Similarly, an order was also passed by the authority

appointed under the Payment of Wages Act, 1936 at the behest of 169

workers. An order of attachment of immovable properties of the

erstwhile Company came to be passed by the Tahsildar on 07/12/1989.

However, the workers/representatives from the Maharashtra General

Kamgar Union did not take any further steps in the matter. On the

other hand, much prior to this order of attachment dated 07/12/1989,

the factory premises had been mortgaged with the Bank on

20/12/1968. Since the erstwhile Company failed to pay the dues of the

Bank, it had filed a suit for recovery of its dues which came to be

decreed on 26/03/1996. It was in the execution proceedings that the

factory premises came to be auctioned in favour of the auction

purchaser on 07/08/2003. It was only in the year 2003 that the

application for intervention was filed on behalf of the members of the

petitioner-Union seeking intervention in Original Application No.125 of

2001. Prior thereto, a public notice was published on 10/07/2000

proposing the sale of the factory premises of the erstwhile Company in

execution of the decree passed in Suit No.1420 of 1984. With the

permission of the Debts Recovery Tribunal, the said property was sold

on 27/08/2003. Since the dues of the Bank were recovered, it sought

permission to withdraw the execution proceedings. The learned

BDP-SPS

WP-3511-2007.doc

Presiding Officer while allowing such application rightly declined to

intervene in the said proceedings. It was correctly found that the claim

of the workers did not have any priority over the dues of the Bank. To

substantiate his contentions in this regard, the learned counsel placed

reliance on the decisions in Anil Dinmani Shankar Joshi vs. Chief

Officer, Panvel Municipal Council, AIR 2003 Bombay 238, City Co-op

Credit & Capital Ltd and Another vs. Official Liquidator of M/s. Satwik

Electric Controls Pvt. Ltd., (2019) 4 Bom. CR 274 and Maharashtra

State Cooperative Bank Limited vs. Babulal Lade and Others, 2019

INSC 1318. It was thus submitted that in absence of any order of

winding up of the erstwhile Company, the workers could not claim any

priority whatsoever over the dues of the Bank. He therefore submitted

that the writ petition was liable to be dismissed.

6] Mr. J. P. Cama, learned Senior Advocate for the auction purchaser

also opposed the writ petition. At the outset, he submitted that the

auction sale was conducted after obtaining due permission of the

learned Presiding Officer, Debts Recovery Tribunal. The sale that was

conducted on 27/08/2003 was being challenged for the first time by the

petitioner in the present writ petition. Since the sale had been duly

completed about more than twenty years ago, the clock could not be

put back as sought by the petitioner. Referring to the grounds of

BDP-SPS

WP-3511-2007.doc

challenge raised by the petitioner in the writ petition, it was submitted

that there was no claim whatsoever raised against the auction purchaser

except for stating that the sale of the factory premises was illegal. It

was not demonstrated as to how the said auction sale was bad in law. It

was pointed out that the auction was conducted pursuant to the orders

passed in the proceedings initiated by the Bank and not on the basis of

any private treaty. Since the rights of an auction purchaser are duly

recognized in law, the sale was not liable to be interfered with. In that

regard, the learned Senior Advocate placed reliance on the decisions in

Janatha Textiles and Others vs. Tax Recovery Officer and Another , 2008

INSC 699 and in Sadashiv Prasad Singh vs. Harendar Singh and Others ,

2014 INSC 17. It was then submitted that there was a wide difference

between the mode of recovery of an amount that is due and recoverable

on account of arrears of land revenue and an amount that is recoverable

as arrears of land revenue. In the latter case, it was only the procedure

prescribed by the Maharashtra Land Revenue Code 1966 that was

required to be followed for undertaking such recovery. The learned

Senior Advocate also referred to the decision in Babulal Lade and

Others (supra) in this regard. Nothing much would turn on the

attachment by the Tahsildar way back in the year 1989 and such

attachment was only in the nature of an assurance that in case any final

order was passed, the same would become executable as held in Kerala

BDP-SPS

WP-3511-2007.doc

State Financial Enterprises Ltd. vs. Official Liquidator, High Court of

Kerala, 2006 INSC 678. It was thus submitted that the Debts Recovery

Tribunal did not commit any error in permitting withdrawal of the

original proceedings coupled with the fact that the Debts Recovery

Appellate Tribunal dismissed the appeal preferred by the workers as

infructuous on the ground that the original proceedings had been

withdrawn. There was no case made out to interfere in exercise of writ

jurisdiction. Reference was also made to the decision of the

Constitution Bench in G. Veerappa Pillai, Proprietor, Sathi Vilas Bus

Service, Porayar, Tanjore District, Madras vs. Raman and Raman

Limited, Kumbakonam, Tanjore District and Others , 1952 INSC 15. It

was thus urged that the writ petition was liable to be dismissed.

7] It may be stated that an opportunity was given to the petitioner

to make its submissions in rejoinder. At that stage, a request was made

on behalf of the petitioner that it intended to engage another counsel to

represent it. Since Ms. Jane Cox, learned counsel representing the

petitioner had been heard earlier, this Court expressed its displeasure on

such request made by the petitioner for change of counsel mid-way of

the hearing. On 29/04/2025, the following order was passed :-

"1. In the midst of the hearing, the learned Counsel for the Petitioner submitted that the Petitioner desires to

BDP-SPS

WP-3511-2007.doc

engage another Counsel. The learned Counsel was apprised of the fact that the arguments on behalf of the Petitioner had concluded and that the arguments on behalf of the Respondent Nos. 1 to 4 were also heard. It is however submitted that in view of the instructions of the Petitioner, such request was being made to the Court.

2. We deprecate such request as made as the learned Counsel for the Petitioner had extensively argued the writ petition. This request is being made when the respondents have canvassed their submissions. Only out of deference, an opportunity to make submissions in rejoinder on behalf fo the Petitioner is granted.

3. Stand over to 05/05/2025 at 4.00 P.M."

In this backdrop, an opportunity to address the rejoinder was

granted to the petitioner. Mr. Asim Sarode, learned counsel appearing

on behalf of the petitioner submitted his note of arguments seeking to

raise a challenge to the valuation of the factory premises at Rs 2 crores

as according to him the market value of the said property was much

higher. It was stated that if the factory premises would have been sold

at the prevailing market value, the dues of the workmen would have

been duly satisfied. Reference was also made to the Circular dated

16/07/2004 to point out that it was clarificatory in nature, thus having

retrospective effect. An additional affidavit on behalf of the petitioner

was also placed on record in that regard.

The Bank and the auction purchaser also filed additional

BDP-SPS

WP-3511-2007.doc

affidavits opposing the stand taken by the petitioner in its additional

affidavit.

8] In the aforesaid backdrop, we have heard the learned counsel for

the parties at length and we have perused the documentary material on

record. We have thereafter given due consideration to the respective

submissions. In our considered view, no relief can be granted to the

petitioner. We say so for the following reasons :-

(a) In lieu of the financial assistance granted by the

Bank to the erstwhile Company, its immovable

property came to be mortgaged on 20/12/1968. The

mortgage includes that of the factory premises. This

has taken place much prior to the order of attachment

passed by the Tahsildar on 07/12/1989. It is no doubt

true that pursuant to the adjudication in proceedings

initiated for recovery of dues under the Payment of

Wages Act, 1936 dated 21/09/1988, the said order of

attachment came to be passed. However, it appears

that the workers did not thereafter take steps to

execute the order of attachment in accordance with

law. In any event, the factory premises having been

mortgaged with the Bank on 20/12/1968, it is clear

BDP-SPS

WP-3511-2007.doc

that the Bank had a much prior charge over the

factory premises of the erstwhile company. As held in

Babulal Lade and Others (supra), any amount

recoverable in the manner prescribed by Section

169(2) of the Maharashtra Land Revenue Code, 1966

would have priority only over all unsecured claims.

The claim of the Bank was secured by the mortgage

dated 20/12/1968 in its favour. The attachment of the

factory premises by the Tahsildar on 07/12/1989

would not take the case of the petitioner any further.

(b) The suit for recovery of dues as filed by the Bank

was decreed on 26/03/1996. In proceedings seeking

execution of decree, permission of the Debts Recovery

Tribunal was sought to sell the mortgaged factory

premises. It is thereafter on the basis of such

permission that the factory premises was auctioned. A

notice of public auction was issued on 10/07/2000

and ultimately the auction purchaser purchased the

factory premises on 27/08/2003 for consideration of

Rs 2 crores. The Debts Recovery Tribunal has

accepted the sale. Thereafter, as the Bank realised its

BDP-SPS

WP-3511-2007.doc

dues, it withdrew the Original Application. The Debts

Recovery Tribunal permitted the same on 23/03/2004.

For this reason, the order dated 23/03/2004 passed by

the learned Presiding Officer permitting withdrawal of

the Original Application cannot be faulted.

(c) As regards the application moved by the workers

seeking intervention is concerned, the learned

Presiding Officer was justified in holding that there

was no order of winding up passed against the

erstwhile Company. On that basis the dues of the

workers would not have priority over the outstanding

claim of the Bank. Though it can be said that the

provisions of Section 73 of the Code may not be

strictly attracted to the facts of the case, nothing much

would turn on those observations in the absence of

any order winding up of the erstwhile Company.

Though the petitioner sought to urge that the ratio of

the decision of this Court in Khandelwal Tube Mill

Kamgar Sangh (supra) be applied to the case in hand,

we find that the facts leading to the aforesaid decision

are quite distinct. The secured creditor therein had

BDP-SPS

WP-3511-2007.doc

agreed to the sale of the secured assets of the

concerned Company and also to accept 50% of the

sale proceeds during apportionment of its dues. The

secured creditor however subsequently opposed the

apportionment. It is in those peculiar facts that it was

held that the amount realised from the sale proceeds

of the secured assets ought to be distributed by

following the modality prescribed under Sections 529

and 529A of the Companies Act, 1956. The ratio of

the said decision therefore cannot be applied to the

facts of the present case.

(d) The dismissal of the appeal preferred by the

workers by the Debts Recovery Appellate Tribunal on

04/10/2005 also does not deserve to be interfered

with since it is merely held that with the withdrawal

of the Original Application preferred by the Bank, the

appeal as preferred did not survive and was rendered

infructuous.

(e) As regards prayer for declaring the sale of the

factory premises to be illegal, we find that the auction

BDP-SPS

WP-3511-2007.doc

sale was not made the subject matter of challenge

before the Debts Recovery Tribunal. It is seen that for

the first time, such challenge is sought to be raised

now that too by amending the prayer clause in the

writ petition. We do not find any specific ground

pleaded by the petitioner to substantiate its challenge

to the same. It is only by way of an additional

affidavit that it is sought to be contended that the

market value of the factory premises in the year 2000-

2003 was much higher than the consideration for

which the factory premises was actually sold. It is to

be borne in mind that the factory premises were

auctioned under the directions of the Debts Recovery

Tribunal after issuing public notice on 10/07/2000.

The auction purchaser having purchased the factory

premises in the auction, its rights stand crystalised in

the light of the law laid down by the Supreme Court in

Janatha Textiles and Others (supra). In absence of

any specific challenge being raised earlier coupled

with the lack of basic particulars, we are not inclined

to examine such challenge especially when the auction

has taken place on 27/08/2003 about four years

BDP-SPS

WP-3511-2007.doc

before filing of the writ petition.

(f) In rejoinder, a contention as regards

undervaluation of the factory premises that was

auctioned was sought to be raised. We are not

inclined to go into this contention for want of

sufficient pleadings in that regard in the writ petition.

We also find that this contention was not raised before

the Debts Recovery Tribunal or the Debts Recovery

Appellate Tribunal. The same having been raised for

the first time in the writ petition is also in the realm of

a disputed question of fact. We have therefore not

considered the same at this belated stage.

9] For all these reasons we do not find any case whatsoever being

made out for jurisdiction under Article 226 of the Constitution of India

to be invoked. The writ petition is therefore dismissed. Rule stands

discharged with no order as to costs. Pending Civil Application is also

disposed of.

 (M. M. SATHAYE, J.)                              (A. S. CHANDURKAR, J.)




BDP-SPS




 

 
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