Thursday, 30, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Harjeet Singh Bedi vs M/S Asset Reconstruction Company ...
2019 Latest Caselaw 5769 Del

Citation : 2019 Latest Caselaw 5769 Del
Judgement Date : 19 November, 2019

Delhi High Court
Harjeet Singh Bedi vs M/S Asset Reconstruction Company ... on 19 November, 2019
$~37
*    IN THE HIGH COURT OF DELHI AT NEW DELHI
                            Date of decision: 19th November, 2019
+    CM(M) 1638/2019 and CM APPL. 49574/2019, 49575/2019,
     49576/2019
     HARJEET SINGH BEDI                             ..... Petitioner
                   Through: Mr. Manjit Singh Ahluwalia,
                             Advocate with Petitioner in person.
                   versus

       M/S ASSET RECONSTRUCTION COMPANY INDIA LIMITED
       (ARCIL)                                 ..... Respondent
                     Through: Ms. Usha Singh, Advocate for R-1
                              (M: 9711179205).

       CORAM:
       JUSTICE PRATHIBA M. SINGH
Prathiba M. Singh, J. (Oral)

1. The present petition has been filed challenging the impugned order dated 2nd September, 2019 by which the property bearing No. J-5/134-135, Second Floor, Rajouri Garden, New Delhi was put to sale through e-auction with a reserve price of Rs. 81,00,000/-, and a sale proclamation was issued. It is submitted by counsels appearing today that the auction proceedings were conducted and there was only one bidder, who submitted a bid of Rs. 82,00,000/- and he has deposited the said amount.

2. The challenge raised by Mr. Sandeep Agarwal, ld. Sr. counsel who was appearing before the Court yesterday, i.e. on 18th November, 2019 was that the market rate of the property is much higher and is in fact at least more than one crore rupees and further, that his client is willing to deposit a sum of Rs.1,00,00,000/- qua the property. Mr. Manjit Singh Ahluwalia, ld. counsel appearing today for the Petitioner submits on instructions from his

client that his client is willing to pay a sum of Rs. 1,00,00,000/- towards the property and sale may not be confirmed as he is willing to offer a higher price.

3. Considering that there is substantial increase in the amount being offered qua the property, ld. counsel for ARCIL submits that she has no objection, to the offer of the Petitioner, subject to equities being adjusted for the auction purchaser who has already deposited the amount. Ld. counsel for the ARCIL submits that the entire amount has been deposited by the auction purchaser and accordingly the Petitioner ought to be directed to deposit the amount of Rs. 1,00,00,000/- upfront.

4. Binding the Petitioner to the undertaking that he is willing to deposit Rs. 1,00,00,000/- qua the said premises, the Petitioner is permitted to approach Recovery Officer - I, DRT-2 for the purposes of making the said payments and for appropriate orders in respect of the auction purchaser who had already deposited the money. The Recovery Officer shall consider permitting the payment in instalments by the Petitioner so long as the Petitioner does not default in the same.

5. Ld. counsel for the Petitioner also submits that a one-time settlement proposal has been given to ARCIL. The same would be considered by ARCIL in accordance with law and its policies.

6. The matter shall now be considered by the Recovery Officer, recording the undertaking of the Petitioner that he is willing to pay Rs. 1,00,00,000/- for the suit property. The Petitioner would accordingly move the DRT with its proposal, which would be considered in accordance with law. The parties shall appear before the Recovery Officer on 28th November, 2019. Until then ld. counsel for the Respondent submits that her client will

not seek confirmation of sale. If the Petitioner, however, does not appear before the Recovery Officer with an acceptable proposal for payment/deposit of Rs. 1,00,00,000/-, the Recovery Officer is permitted to proceed further. The objection regarding the jurisdiction of the Recovery Officer is not pressed by the Petitioner.

7. The Petition, with all pending applications is disposed of.

8. A copy of this order be given dasti under signatures of the Court Master.

PRATHIBA M. SINGH JUDGE

NOVEMBER 19, 2019/MR

 
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