Thursday, 23, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

State Bank Of India & Anr vs The State Of West Bengal & Ors
2025 Latest Caselaw 1329 Cal/2

Citation : 2025 Latest Caselaw 1329 Cal/2
Judgement Date : 3 March, 2025

Calcutta High Court

State Bank Of India & Anr vs The State Of West Bengal & Ors on 3 March, 2025

Author: Amrita Sinha
Bench: Amrita Sinha
                        IN THE HIGH COURT AT CALCUTTA
                          Constitutional Writ Jurisdiction
                                   Original Side

 Present :- Hon'ble Justice Amrita Sinha


                                   WPO 14 of 2025

                              State Bank of India & Anr.
                                          Vs.
                            The State of West Bengal & Ors.

 For the writ petitioners           :-   Mr. Indrajit Bhattacharjee, Adv.

 For the State                      :-   Mr. Paritosh Sinha, Adv.
                                         Mr. Debangshu Dinda, Adv.

 For the respondent nos. 3 to 6     :-   Mr. Kallol Basu, Adv.

Mr. Nimesh Mishra, Adv.

Mr. Shauvik Sarkar, Adv.

Mr. Atreya Chakraborty, Adv.

Ms. Shreejita Sen, Adv.

 Heard on                           :-   16.01.2025 & 12.02.2025

 Judgment on                        :-   03.03.2025


 Amrita Sinha, J.:-


1. The writ petition is at the instance of a bank challenging the inaction

on the part of the District Magistrate in taking steps in response to the

request made by the bank under Section 14 of the Securitization and

Reconstruction of Financial Assets and Enforcement of Security

Interest Act, 2002 (herein after referred to as 'the Act' for the sake of

brevity).

2. The facts leading to the request made by the bank are as follows:-

3. The respondent no. 3, borrower availed loan facility from the bank in

November, 2007. As the loan amount was not paid in accordance with

the loan agreement, the account of the said respondent was marked as

non performing asset in July, 2014. A notice was issued by the bank

demanding payment from the borrower. As the borrower failed to

repay the loan amount, notice under Section 13 (4) of the Act was

issued in November, 2014. As the bank intends to take possession of

the secured asset, a request was made before the District Magistrate

under Section 14 (1) of the Act on 14th October, 2022 along with the

required affidavit affirmed by the authorized officer of the bank.

4. The District Magistrate, on receipt of the application from the bank,

issued notice to the bank and the borrower to remain present at a

hearing with all relevant original documents on 22nd March, 2024. The

parties were present in the hearing, but no order has been passed by

the District Magistrate.

5. According to the bank, a sum of Rs. 46,92,59,815.61/- as in June,

2014 with further interest, incidental expenses, costs are due and

payable by the borrower.

6. Learned advocate for the petitioners submit that the District

Magistrate ought to have taken prompt necessary steps on receipt of

the application made under Section 14 (1) of the Act and ought not to

have slept over the matter for such a long period of time.

7. It has been submitted that the inaction on the part of the District

Magistrate is in violation of the provisions of the Act and the Rules

made thereunder. Non action/ inaction on the part of the District

Magistrate is resulting in wrongful loss to the bank.

8. Prayer has been made to direct the District Magistrate to take steps

strictly in accordance with Section 14 (1) of the Act.

9. Learned advocate representing the borrower strenuously opposes the

prayer of the petitioner. It has been submitted that the second and

third proviso to Section 14 (1) stipulates a time period within which

the District Magistrate ought to have taken steps on receipt of the

application made by the secured creditor under Section 14 (1) of the

Act. On expiry of the prescribed time period, the District Magistrate

become functus officio and, accordingly, no direction can be passed

upon the District Magistrate, at this stage, to proceed with the

application filed by the bank.

10. It has been contended that the Court ought not to revive the

application under Section 14 (1) which has died a natural death due to

efflux of the prescribed time period.

11. In support of the aforesaid submission the borrower relies on the

decisions of the Hon'ble Supreme Court in the matter of Balkrishna

Rama Tarle dead through legal representatives & Anr. Vs.

Phoenix Arc Private Limited & Ors. reported in (2023) 1 SCC 662

and R.D. Jain & Company vs. Capital First Limited & Ors.

reported in (2023) 1 SCC 675. Reliance has also been placed on the

decision passed by the Hon'ble Division Bench of this Court in the

matter of Birbhum District Central Co-operative Bank Limited &

Ors. vs. Paresh Kumar Mukherjee & Ors. reported in (2025) SCC

Online Cal 816 and the decision delivered by the Hon'ble Division

Bench of the Delhi High Court in the matter of Anita Garge & Ors.

vs. State Bank of India reported in 2021 SCC Online Del 4311.

12. Learned advocate representing the State respondent raises an issue

with regard to the maintainability of the writ petition in the original

side jurisdiction of this Court. It has been submitted that the records

of this case lie with the authorities located outside the original side

jurisdiction and, accordingly, the writ petition in the original side

ought not to be entertained.

13. It has been submitted by the State that though a time limit is

prescribed under Section 14 (1) of the Act, but the same is only

directory and not a mandatory one. As no consequences has been

prescribed in the Act for not taking steps within the stipulated time

limit, accordingly, the District Magistrate may be permitted to take

steps in response to the application made by the bank.

14. In support of the aforesaid submission learned advocate representing

the State relies on the judgment delivered by the Hon'ble Supreme

Court in the matter of C. Bright vs. District Collector & Ors.

reported in (2021) 2 SCC 392.

15. In reply to the objection raised by the State respondent in maintaining

the writ petition in the original side, learned advocate for the petitioner

relies on the judgment delivered by the Hon'ble Division Bench of this

Court in the matter of Amala Roy Das alias Amala Das Roy vs.

State of West Bengal reported in AIRONLINE 2022 CAL 1154.

16. The issue which falls for consideration in the instant writ petition is

whether the time limit for taking action by the Chief Metropolitan

Magistrate or the District Magistrate under Section 14 of the Act is

mandatory or not? Whether the Chief Metropolitan Magistrate or the

District Magistrate can proceed to dispose of the application under

Section 14 of the Act after expiry of the statutory time period?

17. According to the Act, the District Magistrate or the Chief Metropolitan

Magistrate, as the case may be, on receipt of the affidavit from the

Authorized Officer, shall after satisfying the contents of the affidavit,

pass suitable orders for the purpose of taking possession of the

secured assets within a period of thirty days from the date of

application. If no order is passed within the aforesaid period of thirty

days for reasons beyond his control, he may, after recording reasons

in writing for the same, pass the order within such further period but

not exceeding in aggregate sixty days.

18. The aforesaid issue has been conclusively decided by the three judge

Bench of the Hon'ble Supreme Court in C. Bright (supra) wherein the

Court held that keeping the objective of the Act in mind, time limit has

been fixed for taking action by the District Magistrate and the Chief

Metropolitan Magistrate. Inability to take possession within the

stipulated time period does not render the District Magistrate functus

officio. The secured creditor has no control over the District Magistrate

exercising jurisdiction under the Act. Section 14 is not to be

interpreted literally without considering the object and purpose of the

Act. The time limit has been fixed to instil confidence in the creditors

that the District Magistrate will make an attempt to deliver possession

in a time bound manner. The time limit is also to impose a duty on the

District Magistrate to make an earnest effort to comply with the

mandate of the Statute to deliver the possession within thirty days

and on failure to do so within sixty days by recording reasons therefor.

If the District Magistrate is unable to handover the possession within

the stipulated time period, the authority will still be duty bound to

facilitate delivery of possession at the earliest.

19. On the teeth of the order passed by the Hon'ble Supreme Court in C.

Bright (supra) the private respondents places Balkrishna Rama Tarley

(supra) wherein the Hon'ble Supreme Court observed that it is the

statutory obligation of the Chief Metropolitan Magistrate/ District

Magistrate to immediately move into action on receipt of the written

application under Section 14(1) of the SARFAESI Act and to pass order

after verification of compliance of all formalities and after being

satisfied in that regard, to take possession of the secured assets and

documents and forward the same to the secured creditor at the

earliest. The aforesaid Act is a ministerial act and cannot brook delay.

Time is the essence and spirit of the subject enactment.

20. In R.D. Jain (supra) the Court observed that as per the second proviso

to Section 14 of the Act, suitable order for taking possession of the

secured asset is required to be passed within a maximum period of

sixty days from the date of application. Relying on the aforesaid

observation the private respondents argue that, the time limit so fixed

in the Act is mandatory and on failure to act within the stipulated time

period, the District Magistrate becomes functus officio and cannot

proceed any further to decide the Section 14 application.

21. Reference has also been made to the judgment of Anita Garg (supra) to

impress the Court that the time limit in the Act is mandatory and the

same cannot be extended under any circumstances. Paresh Kumar

Mukherjee (supra) has been cited by the private respondents in

support of the proposition that the Court cannot ignore the statutory

provision, even if, it considers a distress to the result from its

operation.

22. An issue has also been raised with regard to the maintainability of the

writ petition in the original side jurisdiction of this Court as, the

respondent authorities are located outside the original side

jurisdiction of this Court.

23. In Amala Roy Das (supra) the Court observed that the Calcutta High

Court is one High Court and for administrative facility there are two

sides, the original side and the appellate side. A judge of the Calcutta

High Court is a judge of the Calcutta High Court as a whole. It is only

for the facility of the administration that matters are heard either in

the original or in the appellate side. The matters filed before the Court

are decided on merits and the same cannot be thrown out on the

ground that the same has been filed in the original side and not in the

appellate side or on the ground that the judge lacks jurisdiction to

decide the issue. A litigant cannot be denied justice by holding that

the matter should be heard in the original side and not in the

appellate side. The same tantamount to denial of justice to the litigant.

The Court permitted conversion of the proceeding of the original side

to the proceeding in the appellate side.

24. After careful consideration of the facts and circumstances of the

instant case, I am of the considered opinion that the District

Magistrate / Chief Metropolitan Magistrate does not become functus

officio if steps under Section 14 of the Act cannot be conclusively

taken within the stipulated time period of thirty days or the extended

time period of sixty days. The aforesaid authorities will still have

jurisdiction to take steps under Section 14 and they do not become

functus officio as pleaded by the borrower.

25. The primary object of the Act being recovery of debts owing to banks

and financial institutions in a timely manner, a time limit was inserted

in the Act by way of an amendment with effect from 1st September,

2016. The secured creditor will be left remediless if the District

Magistrate or the Chief Metropolitan Magistrate, for any reason

whatsoever, fails to act within the aforesaid time period. The secured

creditor will be required to restart the process under Section 14 all

over again which, in turn, will lead to further delay in recovery of the

loan amount.

26. There is no reason as to why a secured creditor will be made to suffer

financially due to inaction or non-action or delayed action on the part

of the statutory authorities. The very purpose and object of the Act will

be frustrated if the recovery process fails. The same will aid in unjust

enrichment of the borrower and financial loss to the secured creditor.

27. If the submission of the borrower is to be accepted, then it will be a

herculean task for the banks and financial institutions to recover the

loan amount from the defaulting borrowers. The secured creditor will

be left running from pillar to post to get the loan amount liquidated

and the borrower may resort to all sorts of antics to delay in paying off

the dues and lastly the banks and financial institutions may be

compelled to write off the dues as bad debt. The entire business of

lending will go for a toss if the procedure for recovery of loan is not a

robust one. The borrower should not harbour the idea that once loan

is obtained there is no way for the secured creditor to recover the

same. At the same time the secured creditor should be assured that if

the borrower fails to repay the loan amount, there is a mechanism in

place to recover the same. Public money cannot be left to be

squandered in such a manner.

28. The Act prescribes a remedy to the secured creditor to recover the

unpaid loan amount by taking possession of the secured asset. If the

secured creditor is not able to take possession of the mortgaged asset,

then the lender will not be in a position to recover the dues. Merely

holding the documents of the mortgaged asset, will not serve the

purpose. It is only when the mortgaged property is sold, that the

lender will get an opportunity to recover the dues unpaid by the

borrower.

29. There cannot be two opinions that the Section 14 authorities ought to

have taken steps within the stipulated time period, but in the same

breath it has to be held that, failure to take steps within the

prescribed timeline, cannot be said to be a fatal one. The right of the

secured creditor will be severely impacted if any other interpretation is

given to the said provision. A borrower is liable to repay the loan taken

from the financial institution and he does not have any right to object

to any step taken by the lender to recover its dues.

30. It is the borrower who is at fault in not repaying the loan amount; a

wrongdoer cannot be permitted to take advantage of his own wrong.

The lender has been compelled to knock the doors of justice for getting

relief and it is the duty of the Court to protect the right of the lender.

Not allowing the prayer of the bank will result in sheer injustice to the

bank and the borrower may be encouraged to avoid repaying the dues.

31. To uphold the sanctity and object of the Act, the writ petition is liable

to be allowed and is, accordingly, allowed. The District Magistrate is

directed to dispose of the application of the bank made under Section

14 of the Act in accordance with law, at the earliest, but positively

within four weeks from the date of communication of this order.

32. As, admittedly, the cause of action for filing the instant writ petition

arose outside the original side jurisdiction of this court, accordingly,

the instant writ petition is directed to be converted to the appellate

side and then renumbered. The writ petition in the original side shall

be treated as disposed of. The renumbered writ petition in the

appellate side shall also stand disposed of.

33. Urgent certified photocopy of this judgment, if applied for, be supplied

to the parties or their advocates on record expeditiously on compliance

of usual legal formalities.

(Amrita Sinha, J.)

 
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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter