Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mohd. Mozahiddin Azada vs Union Of India Through Secretary ...
2026 Latest Caselaw 3289 Bom

Citation : 2026 Latest Caselaw 3289 Bom
Judgement Date : 1 April, 2026

[Cites 11, Cited by 0]

Bombay High Court

Mohd. Mozahiddin Azada vs Union Of India Through Secretary ... on 1 April, 2026

Author: Manish Pitale
Bench: Manish Pitale
2026:BHC-AS:15604-DB                                                                     3-WP-8798-2025 @ ORS.DOC



                                  IN THE HIGH COURT OF JUDICATURE AT BOMBAY
             PURTI
             PRASAD                       CIVIL APPELLATE JURISDICTION
             PARAB
            Digitally signed by
            PURTI PRASAD
            PARAB                            WRIT PETITION NO. 8798 OF 2025
            Date: 2026.04.02
            15:01:55 +0530


               Mohd. Mozahiddin Azada and Anr.                                 ...Petitioners
                    Versus
               Union Of India
               Through Secretary Ministry of Finance
               and Ors.                                                        ...Respondents

                                                      ALONGWITH
                                             WRIT PETITION NO. 8803 OF 2025

               Mohd. Mozahiddin Azada and Ors.                                 ...Petitioners
                    Versus
               Union Of India
               Through Secretary Ministry of Finance
               and Ors.                                                        ...Respondents

                                                      ALONGWITH
                                             WRIT PETITION NO. 8802 OF 2025

               Nursaba Tahidul Hassan Azada and Ors.                           ...Petitioners
                    Versus
               Union Of India
               Through Secretary Ministry of Finance
               and Ors.                                                        ...Respondents

                                                _______
               Mr. Omkar Nagwekar for the Petitioners.
               Mr. Murugaseelan Perumal a/w Ms. Shweta Kannan for Respondent Nos. 3
               and 4.
               Mr. D.P. Singh for Respondent No.1 - Union of India.
                                                _______

                                                      CORAM:       MANISH PITALE &
                                                                   SHREERAM V. SHIRSAT, JJ.
                                                      DATE:        1st APRIL 2026

               P.C.

               1.            Heard Learned Counsel for the parties.

2. These three Writ Petitions came up for consideration before a

Purti Parab

3-WP-8798-2025 @ ORS.DOC

Division Bench of this Court (Coram : M.S. Karnik and N.R. Borkar, JJ) on

1st July 2025. Despite availability of alternative remedy for the Petitioners

to approach the Debt Recovery Tribunal ("the DRT") under the provisions

of Securitisation and Reconstruction of Financial Assets and Enforcement of

Security Interest Act, 2002 ("the SARFAESI Act"), the Division Bench of this

Court showed indulgence to the Petitioners on the basis that they claimed

to have approached the Respondent - Bank for One Time Settlement

("OTS"). It was also stated on behalf of the Petitioners that they were

willing to offer OTS to the Respondent - Bank and that they would be

ready to surrender possession of two properties. As regards the third

property, it was claimed that classes for UPSC were being conducted in the

premises and since the examinations were due, this Court may consider

granting some relief. Having recorded the said contentions of the

Petitioners with regard to the third property, the Division Bench of this

Court directed that the Respondent - Bank should not dispossess the

Petitioners till the next date of listing. It is crucial to note that in Paragraph

No. 6 of the said order it was recorded that the Petitioner who was present

in the Court had stated that a payment schedule would be submitted by the

next date within which the outstanding amount would be repaid to the

Respondent - Bank.

3. The returnable date was 24th July 2025, by which time the payment

schedule was to be submitted. On the said date further time was sought on

behalf of the Petitioners to approach the Respondent - Bank for settlement

Purti Parab

3-WP-8798-2025 @ ORS.DOC

and accordingly the proceedings were adjourned to 5 th August 2025 and

the ad-interim order was continued.

4. Thereafter, the Petition was listed on various dates before this Court

but it could not be taken up for consideration due to paucity of time. It is

an admitted position that even till date the Petitioners, including the

Petitioner who was present in Court on 1st July 2025, failed to approach the

Respondent - Bank with payment schedule for re-payment of the

outstanding amount.

5. It is at the behest of the Respondent - Bank that these Writ Petitions

have been circulated today.

6. It appears that there has been a change of Advocates for the

Petitioners in the meanwhile and the Learned Counsel for the Petitioners

appearing today is again seeking time to give the payment schedule and/or

propose an OTS to the Respondent - Bank.

7. We find that the Learned Counsel for the Respondent - Bank is

justified in contending that the Petitioners have misused the indulgence

shown by this Court in its order dated 1 st July 2025. They have taken no

steps to give payment of schedule and to make good their offer, which was

accepted by this Court while showing indulgence and restraining the

Respondent - Bank from taking possession of the third property.

8. As per settled law laid down by the Supreme Court in the case of

Bijnor Urban Cooperative Bank Limited, Bijnor and Others vs. Meenal

Purti Parab

3-WP-8798-2025 @ ORS.DOC

Agarwal and Others1, the writ Court cannot exercise jurisdiction to insist

upon the secured creditor/bank to accept OTS that may be proposed by

defaulting borrowers. Therefore, there is no question of this Court

entertaining such a request on the part of the Petitioners.

9. It is also to be noted that the Petitioners have been enjoying ad-

interim order granted by this Court on 1st July 2025, on a solemn

undertaking given by one of the Petitioners who was present in the Court

that a payment schedule would be submitted by the next date of listing,

under which the outstanding amount would be paid to the Respondent -

Bank. On the returnable date further time was sought and till date no such

payment schedule has been submitted by the Petitioners. We are of the

opinion that no further indulgence can be shown to the said Petitioners by

this writ Court.

10. Even otherwise, Writ Petitions ought not to be entertained in the face

of statutory remedy available under the provisions of SARFAESI Act. As a

matter of fact, the Supreme Court has repeatedly held that when such a

statutory remedy under the provisions of the SARFAESI Act is available to

aggrieved persons, the High Court ought not to entertain such Writ

Petitions. In the case of United Bank of India vs. Satyawati Tondon and

Others2, the Supreme Court in this context held as follows :

42. There is another reason why the impugned order should be set aside. If respondent No.1 had any tangible grievance against the notice issued under Section 13(4) or action taken under Section

1 (2023) 2 Supreme Court Cases 805 2 (2010) 8 Supreme Court Cases 110

Purti Parab

3-WP-8798-2025 @ ORS.DOC

14, then she could have availed remedy by filing an application under Section 17(1). The expression `any person' used in Section 17(1) is of wide import. It takes within its fold, not only the borrower but also guarantor or any other person who may be affected by the action taken under Section 13(4) or Section 14.

Both, the Tribunal and the Appellate Tribunal are empowered to pass interim orders under Section 17 and 18 and are required to decide the matters within a fixed time schedule. It is thus evident that the remedies available to an aggrieved person under the SARFAESI Act are both expeditious and effective.

43. Unfortunately, the High Court overlooked the settled law that the High Court will ordinarily not entertain a petition under Article 226 of the Constitution if an effective remedy is available to the aggrieved person and that this rule applies with greater rigour in matters involving recovery of taxes, cess, fees, other types of public money and the dues of banks and other financial institutions. In our view, while dealing with the petitions involving challenge to the action taken for recovery of the public dues, etc., the High Court must keep in mind that the legislations enacted by Parliament and State Legislatures for recovery of such dues are a code unto themselves inasmuch as they not only contain comprehensive procedure for recovery of the dues but also envisage constitution of quasi-judicial bodies for redressal of the grievance of any aggrieved person. Therefore, in all such cases, High Court must insist that before availing remedy under Article 226 of the Constitution, a person must exhaust the remedies available under the relevant statute.

44. While expressing the aforesaid view, we are conscious that the powers conferred upon the High Court under Article 226 of the Constitution to issue to any person or authority, including in appropriate cases, any Government, directions, orders or writs including the five prerogative writs for the enforcement of any of the rights conferred by Part III or for any other purpose are very wide and there is no express limitation on exercise of that power but, at the same time, we cannot be oblivious of the rules of self- imposed restraint evolved by this Court, which every High Court is bound to keep in view while exercising power under Article 226 of the Constitution.

45. It is true that the rule of exhaustion of alternative remedy is a rule of discretion and not one of compulsion, but it is difficult to fathom any reason why the High Court should entertain a petition filed under Article 226 of the Constitution and pass interim order ignoring the fact that the petitioner can avail effective alternative remedy by filing application, appeal, revision, etc. and the particular legislation contains a detailed mechanism for redressal of his grievance.

Purti Parab

3-WP-8798-2025 @ ORS.DOC

11. Recently the Supreme Court reiterated the said position of law in the

case of CELIR LLP vs. Bafna Motors (Mumbai) Private Limited and Others 3.

In fact, the Supreme Court, having taken note of the position of law, was

constrained to observe in the said judgment as follows :

101. More than a decade back, this Court had expressed serious concern despite its repeated pronouncements in regard to the High Courts ignoring the availability of statutory remedies under the RDBFI Act and the SARFAESI Act and exercise of jurisdiction under Article 226 of the Constitution. Even after, the decision of this Court in Satyawati Tondon, it appears that the High Courts have continued to exercise its writ jurisdiction under Article 226 ignoring the statutory remedies under the RDBFI Act and the SARFAESI Act.

12. In the light of the said position of law, we are no longer inclined to

keep these Writ Petitions pending in this Court, particularly taking into

consideration the conduct of the Petitioners.

13. In view of the above, the Writ Petitions are dismissed. The ad-

interim order dated 1st July 2025 is vacated.

14. Needless to say, the order passed by this Court dismissing these Writ

Petitions will not come in the way of the Petitioners exhausting the

alternative remedy strictly in accordance with law.

(SHREERAM V. SHIRSAT, J.)                                     (MANISH PITALE, J.)




3 (2024) 2 Supreme Court Cases 1



Purti Parab



 

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter