Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ram Mani Panday vs Pnb Housing Finance Ltd. & Anr.
2011 Latest Caselaw 2133 Del

Citation : 2011 Latest Caselaw 2133 Del
Judgement Date : 21 April, 2011

Delhi High Court
Ram Mani Panday vs Pnb Housing Finance Ltd. & Anr. on 21 April, 2011
Author: Rajiv Sahai Endlaw
             *IN THE HIGH COURT OF DELHI AT NEW DELHI

                                                            Date of decision: 21st April, 2011.

+                                          W.P.(C) 2322/2008

         RAM MANI PANDAY                                                               ..... Petitioner
                     Through:                          Petitioner in person.

                                              Versus

         PNB HOUSING FINANCE LTD. & ANR.           ..... Respondents
                      Through: Mr. R.K. Dhawan, Mr. Rahul Gaur &
                               Mr. Pulkit Sachdeva, Advocates for
                               PNB Housing Finance Ltd.
                               Mr. Ajay Arora & Mr. Kapil Dutta,
                               Advocates for MCD.
                               S.I. Hukum Singh, P.S.-Seemapuri.

                                                   AND

+                                    CONT.CAS(C) 226/2008

         RAM MANI PANDAY                                                ..... Petitioner/Relator
                     Through:                          Petition in person.

                                              Versus
         GURMEET SINGH & ANR. .... Respondents/Alleged contemnors
                     Through: Mr. R.K. Dhawan, Mr. Rahul Gaur &
                              Mr. Pulkit Sachdeva, Advocates for
                              PNB Housing Finance Ltd.
                              Mr. S.N. Gupta & Vivek Singhal,
                              Advocates for R-2.
                              Mr. Ajay Arora & Mr. Kapil Dutta,

W.P.(C) 2322/2008, CONT.CAS(C) 226/2008, CONT.CAS(C) 757/2009 & CONT.CAS(C) 770/2010   Page 1 of 12
                                                        Advocates for MCD.

                                                 AND
+                                     CONT.CAS(C) 757/2009
         RAM MANI PANDAY                                                ..... Petitioner/Relator
                     Through:                          Petitioner in person.

                          Versus
         SHIV KUMAR AND ORS      ... Respondents/Alleged contemnors
                     Through: Mr. R.K. Dhawan, Mr. Rahul Gaur &
                                Mr. Pulkit Sachdeva, Advocates for
                                PNB Housing Finance Ltd.
                                Mr. Ajay Arora & Mr. Kapil Dutta,
                                Advocates for MCD.
                                S.I. Hukam Singh, for SHO-
                                Seemapuri.
                             AND

+                                     CONT.CAS(C) 770/2010

         RAM MANI PANDAY                                          ...... Petitioner/Relator
                     Through:                          Petitioner in person.

                          Versus
         SHIV KUMAR & ORS       .... Respondents/Alleged contemnors
                     Through: Mr. R.K. Dhawan, Mr. Rahul Gaur &
                                Mr. Pulkit Sachdeva, Advocates for
                                PNB Housing Finance Ltd.
                                Mr. Ajay Arora & Mr. Kapil Dutta,
                                Advocates for MCD.
                                Mr. Amit Mehra, Adv. for Mr. Ajay
                                Verma, Adv. for DDA.


W.P.(C) 2322/2008, CONT.CAS(C) 226/2008, CONT.CAS(C) 757/2009 & CONT.CAS(C) 770/2010   Page 2 of 12
 CORAM :-
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW
1.       Whether reporters of Local papers may
         be allowed to see the judgment?                                          No

2.       To be referred to the reporter or not?                                   No

3.       Whether the judgment should be reported                                  No
         in the Digest?

RAJIV SAHAI ENDLAW, J.

1. The writ petition was filed seeking to restrain the respondent no.1 M/s

P.N.B. Housing Finance Limited from taking any action under the

Securitization and Reconstruction of Financial Assests and Enforcement of

Security Interest (SARFAESI) Act, 2002 with respect to the property

constructed on Plots no.D-1 & D-2, Dilshad Colony, Delhi - 110 095 and for

quashing all actions already taken and from visiting, trespassing or damaging

the said property. The petitioner also claims compensation for the damage

caused to him.

2. The petition came up before this Court first on 25 th March, 2008 when

the Judge was not holding the Court and the same was adjourned to 21 st

May, 2008. The petitioner filed an application for early hearing and which

was listed on 2nd April, 2008 when early hearing was allowed and the writ

petition taken up for hearing and notice thereof issued and vide ex parte

order a Court Commissioner appointed to visit the property and to report on

occupation thereof and status quo qua title, possession and construction of

the property ordered.

3. It is the case of the respondent no.1 that the petitioner without

intimating the respondent no.1 which had been served advance copy of the

writ petition, got the hearing of the writ petition preponed to obtain the ex

parte order aforesaid. It is further the case of the respondent no.1 that the

petitioner on 2nd April, 2008 misrepresented to this Court that the respondent

no.1 had after the filing of the present writ petition taken law into its own

hands and illegally and forcibly sealed the property with the goods of the

petitioner inside. The respondent no.1 on the basis of documents since filed

has shown that in pursuance to the proceedings initiated under the

SARFAESI Act it had taken possession of the property on 15th January,

2007 and had auctioned the same and executed and registered the sale

certificate in the name of the highest bidder M/s Bright Buildwell (P) Ltd. on

31st March, 2008 and on the same day delivered actual physical possession

of 26 flats in the property to the said purchaser and symbolic possession of

the remaining 06 flats in the property which had been unauthorizedly

occupied by the petitioner and his family members to the said purchaser. It is

the case of the respondent no.1 that the petitioner, though in the know of all

the said facts, concealed the same in the present petition and from this Court

on 2nd April, 2008.

4. Be that as it may, the petitioner who had originally impleaded the

respondent no.1 as the sole respondent; thereafter impleaded the said M/s

Bright Buildwell (P) Ltd. as respondent no.2 which has also filed a counter

affidavit to the petition.

5. The petitioner appearing in person and the counsel for the respondent

no.1 and the counsel for the respondent no.2 have been heard.

6. The writ petition is lengthy, without any clarity, full of legalese, not

disclosing the facts in seriatim. The petitioner appearing in person has been

unable to do any better during the hearing.

7. The counsels for the respondents no.1&2 have contended that the 32

flats in the property were mortgaged by 32 persons claiming to be purchasers

thereof, with the respondent no.1 and the petitioner was the guarantor in all

the 32 transactions; that the petitioner now on the basis of unregistered

Agreement to Sell dated 22nd December, 2001 claims title to the flats and

denies that he had stood as the guarantor; that the Agreements to Sell dated

22nd December, 2001 relied upon by the petitioner and under which the

petitioner claims to have been put into possession of the flats cannot be

relied upon, being required to be compulsorily registered vide the

Registration (Amendment) Act, w.e.f. 24th September, 2001 and being

unregistered. It is further contended that with respect to the 06 flats

unauthorizedly occupied by the petitioner, suits for possession have been

filed and are pending. It is further contended that the remedy if any of the

petitioner is under Section 17 of the SARFAESI Act by way of appeal to the

Debt Recovery Tribunal against the action of the respondent no.1 of sale of

property to the respondent no.2 and the present writ petition is misconceived

and liable to be dismissed.

8. The challenge by the petitioner to the action of the respondent no.1

under the SARFAESI Act insofar as can be determined from the pleadings is

on the ground, that the respondent no.1 having itself labeled the transaction

of mortgage of the flats to itself as forged and fabricated, is not entitled to

take action under the SARFAESI Act with respect thereto. The petitioner in

this regard relies upon the order dated 30th July, 2004 of the Managing

Director of the respondent no.1 sanctioning prosecution of Shri D.S. Rawat,

the then Branch Incharge of the respondent no.1. The said Sanction Order

records that it was the case of the respondent no.1 that Shri D.S. Rawat the

then Branch Manager of the Noida Branch of the respondent no.1 entered

into a criminal conspiracy with the petitioner and certain other persons

object of which was to cheat the respondent no.1 and cause undue pecuniary

loss to the respondent no.1 to the tune of ` 288.80 lacs and corresponding

gain to self and the alleged co-conspirators. The charge of the respondent

no.1 against its employee Shri D.S. Rawat was that he sanctioned and

disbursed the said `.288.80 lacs to 32 borrowers including the petitioner and

his wife and stated to be employees of Vigilance to City Crime of which the

petitioner was the Dy. Director (Administration), as individual housing loans

for the purchase of 32 flats aforesaid constructed by M/s. Sewa Builders and

Constructions. The Sanction Order further records that the 32 borrowers

were in fact non-existent.

9. The petitioner also relies upon the order dated 13th May, 2010 of the

Addl. District Judge, Delhi rejecting the plaint in the 32 suits filed against

the 32 borrowers aforesaid and the petitioner herein on the ground inter alia

that since it was the case of the respondent no.1 itself including in the

FIR/prosecution lodged pursuant to the aforesaid Sanction Order that the

borrowers were non-existent and the documents had been forged and

fabricated, they could not on the basis of such forged and fabricated

documents maintain a suit for recovery of money due under the said

documents and the remedy if any of the respondent was to file a suit for

recovery of damages against the accused persons.

10. The counsel for the respondent no.1 has stated that in an appeal

preferred to this Court against the judgment aforesaid of the Addl. District

Judge, the operation thereof has been stayed.

11. The petition also extensively relies upon the preliminary reports in

various prosecutions/complaints made by the respondent no.1 and by the

petitioner against the respondent no.1 and its officials.

12. No Court/Fora till now has returned any finding qua the documents of

borrowing and mortgage with the respondent no.1. It is only the case/charge

of the respondent no.1 that upon being unable to recover the monies

advanced, its investigation shows the borrowers to be non-existent. The

Addl. District Judge also, whose judgment in any case is subject matter of

appeal has also merely rejected the plaint and not returned any finding of the

borrowers being non-existent or of the documents being forged/fabricated. It

thus today cannot be said that the respondent no.1 could not vis-à-vis the

said property claim itself to be a secured creditor or could not have taken the

action under the SARFAESI Act.

13. Else, the writ petition entails highly disputed questions of fact

required to be established by leading evidence. The Apex Court in Mardia

Chemicals Ltd. v. Union of India II (2004) BC 397 (Supreme Court) in para

51 noticed that the remedy of a Civil Suit may be available when fraud is

alleged. Else, the SARFAESI Act is a complete Code and the remedy of the

petitioner if aggrieved from any action is thereunder only and cannot be

permitted by way of this writ petition. The said disputed questions of fact are

in any case pending adjudication before several Foras as aforesaid.

Moreover, it is not a case where the petitioner can claim to be totally outside

the transaction. It is the case of the respondent no.1 that the petitioner was

very much a part of the transaction of disbursement of loan with respect to

32 flats on the said property and is the brain behind the transaction intended

to cause damage to the respondent no.1

14. I intentionally refrain from commenting on the other factual

controversy and which may otherwise prejudice the other remedies if any

availed by the petitioner. The writ petition is therefore found to be without

any merit.

15. Cont.Cas(C) 226/2008 has been filed by the petitioner/Relator against

the Branch Manager of the respondent no.1 and the Director of the

respondent no.2 averring that they have defaced and damaged the property

inspite of order dated 2nd April, 2008. Notice thereof was issued. Directions

thereafter were sought in the said contempt petition against the MCD also

and several other Directors of the respondent no.2 impleaded. Needless to

state that the allegations have been denied.

16. Cont.Cas(C) 757/2009 has been filed against the Directors and

officers of both the respondents as well as against Police officials alleging

that they had after 2nd April, 2008 trespassed into the property and got sale

deeds registered inspite of the order of status quo. No notice of the same has

been issued till now.

17. Cont.Cas(C) 770/2010 has been filed with respect to the respondent

no.2 having allowed various other persons into possession of the flats inpsite

of the order of status quo. Notice thereof has not been issued as yet.

18. In view of the fact that the allegation against the petitioner is of

having duped the respondent no.1 of public monies to the extent of ` 288.80

lacs, this Court in the exercise of its discretionary contempt jurisdiction does

not deem it appropriate to at the instance of the petitioner enter into any

inquiry as sought. Moreover, the nature of the averments in the contempt

cases is such that the same will necessarily entail factual inquiry and it is not

deemed expedient to conduct the same when the writ petition itself has been

dismissed and the petitioner relegated to appropriate remedy. Yet further, the

interim order of which contempt is alleged was issued when respondent no.1

was the sole respondent and there is no order extending the same to the

respondent no.2, who since prior to the said interim order, is the purchaser in

possession of the property.

Accordingly, the writ petition as well as all the contempt petitions are

dismissed with no order as to costs.

RAJIV SAHAI ENDLAW (JUDGE) 21st April, 2011 pp

 
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