Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bani Singh vs Idbi Bank Limited And Ors
2025 Latest Caselaw 2604 Cal/2

Citation : 2025 Latest Caselaw 2604 Cal/2
Judgement Date : 16 September, 2025

Calcutta High Court

Bani Singh vs Idbi Bank Limited And Ors on 16 September, 2025

Author: Debangsu Basak
Bench: Debangsu Basak
                                                                            2025:CHC-OS:183-DB
OD-15
                   IN THE HIGH COURT AT CALCUTTA
                     CIVIL APPELLATE JURISDICTION
          AN APPEAL FROM JUDGMENT AND ORDER PASSED IN ITS
                  CONSTITUTIONAL WRIT JURISDICTION
                             ORIGINAL SIDE


                                      APO/43/2025
                                    IA No.GA/1/2025

                                      BANI SINGH.

                                        -VERSUS-

                          IDBI BANK LIMITED AND ORS.

Present :
The Hon'ble Justice Debangsu Basak
            -And-
The Hon'ble Justice Md. Shabbar Rashidi

For the Appellant              :   Mr. Rupak Ghosh, Adv.
                                   Mr. Debdut Mukherjee, Adv.
                                   Ms. Nairanjana Ghosh, Adv.

For the KMC                :       Mr. Biswajit Mukherjee, Adv.
                                   Ms. Manisha Nath, Adv.

For the IDBI Bank          :       Ms. Soni Ojha, Adv.

For the RBI                :       Mr. D. K. Kundu, Adv.
                                   Mr. Arjun Basu, Adv.


HEARING C0NCLUDED ON                : 16.09.2025
DELIVERED ON                        : 16.09.2025


DEBANGSU BASAK, J.:-

1.

Appeal is directed against an order dated January 16, 2025 passed in

WPO/1229/2023.

2. Appeal is at the behest of the writ petitioner.

3. By the impugned order the learned Single Judge dismissed the writ

petition after noticing that IDBI Bank proceeded under the provisions of

2025:CHC-OS:183-DB SARFAESI Act, 2002 and that there is a statutory alternative remedy

available to the appellant.

4. Learned advocate appearing for the appellant submits that, the appellant

is neither a borrower nor a guarantor of IDBI Bank. He draws the

attention of the Court to the title documents of appellant. He submits

that, the title deed stands in favour of the appellant. The registered title

deeds are such that the borrower cannot claim title over the immovable

property concerned.

5. Learned advocate appearing for the appellant submits that, by reason of

the registered title deed as standing today, the property cannot be said to

be validly mortgaged with IDBI Bank. Therefore, the initiation of

proceeding under the SARFAESI Act, 2002 as against the immovable

property is concerned is wholly without jurisdiction, bad in law and,

therefore, required to be interfered with under Article 226 of the

Constitution of India.

6. Learned advocate appearing for the appellant submits that, appellant did

not receive any notice under Section 13(2) of the Act of 2002. The

appellant is remediless so far as the steps taken under the 2002 Act in

relation to the immovable property is concerned. He submits that, as on

date there would be an issue of limitation in approaching the Debts

Recovery Tribunal in the event the appellant is required to approach the

same under the Act of 2002.

7. In support of the contention that, where the proceeding under the

SARFAESI Act, 2002 is wholly without jurisdiction, a writ Court can

intervene, learned advocate appearing for the appellant relies on (2011)

2025:CHC-OS:183-DB 1 CHN 10 (Debasree Das vs. State of West Bengal & Ors.). He relies

on (2023) 17 SCC 311 (South Indian Bank Ltd. & Ors. vs. Naveen

Mathew Philip & Anr.) for the proposition that a writ petition is

maintainable where proceedings are wholly without jurisdiction.

8. Learned advocate appearing for the Bank submits that, there is a valid

mortgage created in respect of the immovable property concerned by the

deposit of title deeds. She submits that since, the appellant possessed a

statutory alternative remedy under the SARFAESI Act, 2002, writ petition

was rightly held to be not maintainable. In support of her contention

that the writ petition is not maintainable, learned advocate appearing for

the Bank relies upon (2023) 14 SCC 159 (G. Vikram Kumar vs. State

Bank of Hyderabad & Ors.).

9. In the facts and circumstances of the present case, admittedly provisions

of the SARFAESI Act, 2002 were invoked for the purpose of proceeding as

against the immovable property concerned. Appellant before us claims

higher and better title than the mortgagor of such immovable property.

By reason of such higher and better title, appellant's claim that the

proceedings under the SARFAESI Act, 2002 are not maintainable in

relation to the immovable property concerned.

10. At the very least, there are disputed questions of facts and law involved

as to who possesses higher and better right in respect of the immovable

property concerned. It is the claim of the appellant that, the appellant

possesses higher and better right than the borrower. The bank claims

otherwise. The bank claims valid mortgage by deposit of title deed in

respect of the immovable property. Purely on the anvil of disputed

2025:CHC-OS:183-DB question of facts and law and involved on the issue as to the title to the

immovable property concerned, a writ Court should not intervene.

11. There is another dimension to the entire controversy involved in the

present case. As noted above, proceedings under SARFAESI Act, 2002

were initiated in respect of the immovable property concerned by the

bank. It is not the case of the appellant that, IDBI Bank which initiated

the SARFAESI proceeding in respect of the immovable property

concerned cannot invoke the provisions of such Act. IDBI Bank is

otherwise authorised to invoke the provisions of the SARFAESI Act.

12. Issue is whether the IDBI Bank validly invoked SARFAESI Act, in respect

of the property concerned or not. With due respect, such an issue can be

adequately considered and decided upon by Debts Recovery Tribunal

under the provisions of Section 17 of the 2002 Act.

13. In the facts and circumstances of the present case, we cannot say that

the appellant is not entitled to approach the Debts Recovery Tribunal

under Section 17 of the SARFAESI Act.

14. Debasree Das (supra) is a decision of a Division Bench of this Hon'ble

Court. Subsequent to Debasree Das (Supra) the Supreme Court in both

South Indian Bank Limited and Ors. (supra) as well as G.Vikram Kumar

(supra) held that a writ petition is not maintainable when there are

statutory alternative remedies available particularly when provisions of

the SARFAESI Act are invoked.

15. In South Indian Bank & Ors. (supra) the Supreme Court noted that a

writ petition is maintainable notwithstanding the availability of statutory

alternative remedy. It considered an earlier decision and held that, there

2025:CHC-OS:183-DB are four exceptions to the rule of alternative remedy, namely, a writ

petition is filed for infringement of fundamental rights, or, that there is a

violation of principles of natural justice or, order or proceeding are wholly

without jurisdiction or, the vires of the legislation is under challenge. In

the facts and circumstances of the present case, as noted above, we are

not in a position to say that the invocation of the SARFAESI Act by IDBI

Bank as against the immovable property concerned is wholly without

jurisdiction.

16. In G. Vikram Kumar (supra) the Supreme Court held that a writ petition

assailing an e-auction notice was not maintainable in view of the

availability of the alternative remedy of appeal under Section 17 of the

SARFAESI Act.

17. In the facts and circumstances of the present case, since the appellant

possesses a statutory alternative remedy under the SARFAESI Act and

since the learned Single Judge exercised discretion in not admitting the

writ petition, we find no ground to interfere in this appeal.

18. Accordingly, APO/43/2025 along with the connected application are

dismissed without any order as to costs.

(DEBANGSU BASAK, J.)

19. I agree.

(MD. SHABBAR RASHIDI, J.)

A/s.

 
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 : MAIMS

 
 
Latestlaws Newsletter