Citation : 2021 Latest Caselaw 651 Guj
Judgement Date : 19 January, 2021
C/LPA/1348/2016 CAV JUDGMENT
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/LETTERS PATENT APPEAL NO. 1348 of 2016
In
R/SPECIAL CIVIL APPLICATION NO. 20209 of 2016
FOR APPROVAL AND SIGNATURE:
HONOURABLE DR. JUSTICE VINEET KOTHARI Sd/-
and
HONOURABLE MS. JUSTICE GITA GOPI Sd/-
==========================================================
1 Whether Reporters of Local Papers may be allowed to Yes see the judgment ?
2 To be referred to the Reporter or not ? Yes
3 Whether their Lordships wish to see the fair copy of the Yes
judgment ?
4 Whether this case involves a substantial question of law --
as to the interpretation of the Constitution of India or any order made thereunder ?
========================================================== HARIKRISHNA ENGINEERING WORKS & 4 other(s) Versus SYNDICATE BANK & 1 other(s) ========================================================== Appearance:
MR BM MANGUKIYA(437) for the Appellant(s) No. 1,2,3,4,5 MR TARAK DAMANI(6089) for the Appellant(s) No. 1,2,3,4,5 MS BELA A PRAJAPATI(1946) for the Appellant(s) No. 1,2,3,4,5 MR UDAY R BHATT(192) for the Respondent(s) No. 1,2 ==========================================================
CORAM: HONOURABLE DR. JUSTICE VINEET KOTHARI and HONOURABLE MS. JUSTICE GITA GOPI
Date : 19/01/2021 CAV JUDGMENT
(PER : HONOURABLE DR. JUSTICE VINEET KOTHARI)
1. This Letters Patent Appeal is directed against the order
dated 5.12.2016, by which the learned Single Judge dismissed
Special Civil Application No.20209 of 2016 filed by the Petitioners
M/s.Harikrishna Engineering Works and others.
2. The learned Single Judge dismissed the said writ petition
filed by the Petitioners only on the ground of availability of
alternative remedy to the Petitioners, the borrowers of the certain
loans from the Respondent Syndicate Bank, under Section 17 of
the Securitisation and Reconstruction of Financial Assets and
Enforcement of Security Interest Act, 2002 ('SARFAESI Act' for
short) relying upon several decisions of the Hon'ble Supreme
Court in this regard.
3. Mr. B.M. Mangukiya, learned counsel for the Appellants
urged before us that the main crux of the matter, which does not
permit the Appellants to avail such alternative remedy as directed
by the learned Single Judge, is that the Respondent Syndicate
Bank failed to disburse the working capital loan sanctioned in
favour of one of the Appellants M/s.Nilkanth Enterprise, which is
a sister concern of M/s.Harikrishna Engineering Works, despite
the fact that the said Appellant M/s. Nilkanth Enterprise had
made a substantial investment in the said industrial unit on the
faith of the promise of the disbursement of such sanctioned loan
in favour of the said Appellant M/s. Nilkanth Enterprise to the
extent of Rs.14 crore and though the Appellants had invested
more than Rs.20 crore, in absence of the timely and punctual
disbursement of the said sanctioned working capital loan by the
Respondent Syndicate Bank, the entire project came to a
standstill and therefore, invoking the principles of promissory
estoppel, the writ petition filed by the Appellants seeking
disbursement of the said loan in favour of M/s. Nilkanth
Enterprise deserved to be allowed. He further submitted that this
relief cannot be granted by the Debts Recovery Tribunal under
provisions of Section 17 of the SARFAESI Act and consequently,
the learned Single Judge has erred in relegating the Appellants to
avail such alternative remedy.
4. He further submitted that in absence of such fulfillment of
promise on the part of the Respondent Syndicate Bank to
disburse full amount of sanctioned working capital loan, the
Respondent Syndicate Bank is not entitled to invoke the recovery
measures under Section 13 of the SARFAESI Act against the
present Appellants declaring the Loan Accounts as Non
Performing Account and consequently, the entire action on the
part of the Respondent Syndicate Bank initiated by issuance of
Notice dated 12.8.2016 under Section 13(2) of the SARFAESI Act
against these two sister concerns and its partners deserves to be
quashed by this Court.
5. He further submitted that while other loans in favour of
M/s.Harikrishna Engineering Works and Term Loan by way of
Housing Loan in favour of Mr. Nitin Mehta, Mrs. Jyotsna Mehta
and Mr. Savan Mehta were duly disbursed by the Respondent
Syndicate Bank and even the Term Loan in favour of M/s.
Nilkanth Enterprise was disbursed, but the working capital loan
was not disbursed and that derailed the entire project of
development of industrial unit and consequently, the
Respondent Syndicate Bank was bound by the principles of
promissory estoppel to disburse the same.
6. He relied upon the decision in the case of Lotus Hotel Pvt.
Ltd. vs. Gujarat State Financial Corporation, reported in AIR 1983
SC 848 : 1983 (2) GLR 1352, which arose from the judgment of
the Division Bench of this Court in the case of Gujarat State
Financial Corporation vs. Lotus Hotels Pvt. Ltd., reported in 1981
(229) GLR 982 : AIR 1981 Guj 212.
7. Per contra, Mr. Uday R. Bhatt, learned counsel for the
Respondent Syndicate Bank urged relying upon detailed Affidavit
dated 23.1.2017 filed by the Respondent Syndicate Bank before
the learned Single Judge that since the said Borrower was not
conducting well its loan account and adequate security by way of
stocks was not available and even the cases of over billing for the
purchase of the plant and machinery was found out by the
Respondent Syndicate Bank and there was a nondeposit of
margin money, therefore, for all these reasons, the Respondent
Syndicate Bank advisably felt that the disbursement of further
loan to the said Appellant would be not in the best interest of the
Bank, lest the accounts turned Non Performing Accounts.
Therefore, the Appellants are not entitled to invoke the
extraordinary writ jurisdiction of this Court under Article 226 of
the Constitution of India and seek a mandamus from this Court
to disburse the said sanctioned amount of working capital loan.
He submitted that the principles of promissory estoppel are not
applicable as the disbursement of sanctioned amount of loan also
depends upon a detailed analysis of the matrix of facts which is a
business and economic decision on the part of the Respondent
Syndicate Bank. He further submitted that the judgment relied
upon by the learned counsel for the Appellants in the case of
Lotus Hotel Pvt. Ltd. (supra) is not applicable here in the present
case, as the disbursement of the sanctioned Term Loan which
depends upon prescrutiny of relevant material, is different from
the disbursement of the working capital loan which depends
upon the subsequent developments after the sanction of working
capital loan viz. good conduct of business, availability of stocks
for hypothecation, etc. and therefore, the petition filed by the
Appellants has no merit.
8. He further submitted that since the measures under Section
13 of the SARFAESI Act have been initiated against the Appellants
in 2016 and for last 4 years, no effective further measures could
be taken in view of the pendency of this litigation and the
Appellants are deliberately trying to delay the same further and
not allowing the Respondent Syndicate Bank to realise its dues
from the sale of the assets mortgaged with them under provisions
of the SARFAESI Act. He further submitted that the SARFAESI
Act provides for effective alternative remedy under Section 17 of
the SARFAESI Act to any person who wants to raise any objection
against the measures taken under Section 13 of the SARFAESI Act,
who can file an Application under Section 17 of the SARFAESI Act
and therefore, the learned Single Judge was right in dismissing
the writ petition.
9. We have heard learned counsel for both sides and given our
earnest consideration to the rival submissions and the judgments
cited at bar.
10. We are of the considered opinion that the Appellants
borrowers are seeking to put cart before the horse and are raising
bogey of promissory estoppel against the Respondent Syndicate
Bank at the stage when the accounts have already turned Non
Performing Accounts and the Bank has initiated recovery
measures under Section 13 of the SARFAESI Act, which is a
Special Law enacted by the Parliament with its overriding effect
and nonobstante provisions to provide independent power to
the Banks and Financial Institutions to undertake recovery by
coercive measures by the sale of assets of the borrower for
realisation of the dues, which is public money.
11. When the recovery measures have been initiated, instead of
availing the remedy available to the borrower for raising
objection against such recovery measures under Section 17 of the
SARFAESI Act before the Debts Recovery Tribunal, the Borrowers
have invoked the extraordinary jurisdiction of this Court
straightaway under Article 226 of the Constitution of India, as if to
put the blame of the accounts turning Non Performing Accounts
on the Bank itself. The loans in question in favour of the three
borrowers, two firms viz. M/s.Harikrishna Engineering Works
and M/s.Nilkanth Enterprise were sanctioned in the middle of
the year 2015 and after about one year only, it appears that the
accounts turned Non Performing Accounts and the Bank had to
initiate measures for recovery under the aforesaid Special Law
viz. SARFAESI Act. While monitoring these loan accounts, if the
Bank finds that the borrower is not conducting the business in
appropriate manner and not properly utilising the money
advanced to them under the Loan Accounts in an appropriate
manner or no adequate security available in the form of stocks or
margin money, the Court cannot compel the Respondent
Syndicate Bank to first advance more money to the Borrowers
and then seek recovery of more of such outstanding amount
under SARFAESI law. It will be like adding fuel to the fire.
12. The judgments relied upon by learned counsel for the
Appellants Mr. B.M. Mangukiya in the case of Gujarat State
Financial Corporation vs. Lotus Hotels Pvt. Ltd. (supra) is not
applicable to the case in hand at all. In that case, the Term Loan
was sanctioned by the Gujarat State Financial Corporation and
on the basis of faith and promise of funds to be made available by
such sanctioned loan, the entrepreneur made investments and
the Gujarat State Financial Corporation, without any cogent
reasons, refused to disburse the said sanctioned amount of Term
Loan and in these circumstances, the Division Bench of this
Court and the Hon'ble Supreme Court, in an appeal filed by
Gujarat State Financial Corporation, held, on facts, that Gujarat
State Financial Corporation was bound by the principles of
promissory estoppel and could not refuse the disbursement of
the sanctioned loan to the Petitioner M/s. Lotus Hotels Pvt. Ltd.
13. In the facts before us, the Respondent Syndicate Bank has
not only sanctioned the Term Loans which stood disbursed in
accordance with the sanction by the Respondent Syndicate Bank
but also sanctioned a working capital loan, which was bound to
be disbursed in a phased manner only upon the compliance of
various conditions including that of maintaining adequate stocks
for hypothecation, payment of margin money, etc. If the
Respondent Syndicate Bank had found that the Borrowers have
not utilised the earlier disbursement of loan amounts in
appropriate manner and they took a considered decision not to
disburse any further loan amount in the form of working capital
loan, the Court cannot obviously direct the Respondent
Syndicate Bank to do so.
14. We are quite surprised at the stage, at which this prayer for
mandamus to disburse loan is made after initiation of recovery
measures under Section 13 of the SARFAESI Act and which
reveals the real hidden intuition of petitioners behind the
apparently innocuous prayer. Though such recovery action
appears to have been initiated only after a period of one year of
the sanction of the loan, but we cannot hold that per se such
action for recovery under the SARFAESI Act would be illegal. The
case set up by the Appellants on the anvil of promissory estoppel
for disbursement of loan, cannot be allowed to stop the recovery
process under the SARFAESI law.
15. We are also aware of the fact that one M/s.Harikrishna
Engineering Works is a proprietary concern of Mr. Nitin Mehta,
while the other firm M/s.Nilkanth Enterprise is a partnership
firm, in which also said Mr. Nitin Mehta appears to be a partner
along with other family members. Therefore, all the borrowers
who are before us as Appellants, are members of the same family
and the loan accounts in favour of three are, therefore, integrally
connected and the Respondent Syndicate Bank after satisfying
them with the credit worthiness of the said persons only could
have sanctioned these loans in the year 2015. However, later on, if
the Bank finds that the loan amounts are being misused and loan
accounts are not being conducted or operated properly and the
Bank refuses to disburse any further loan amount, the Borrowers
cannot raise the plea of promissory estoppel and first seek the
disbursement of entire loan amount, despite the Bank finding it
to be inexpedient and not in the best interest of the Respondent
Syndicate Bank. Such economic and financial decisions of
experts and financial institutions or banks cannot be subjected
to judicial scrutiny in these type of cases in the writ jurisdiction,
which is dependent only on Affidavits, without the evidence or
facts being proved fully and properly as done in civil trials, as per
the Evidence Act.
16. Therefore, we are of the considered opinion that the writ
petition has been rightly dismissed by the learned Single Judge.
17. As far as the question of alternative remedy under Section
17 of the SARFAESI Act is concerned after its amendment by the
Act No.44 of 2016 with effect from 1.9.2016, the scope of locus of
persons as well as scope of nature of objections, has been
widened in the said law and as against the right of Appeal
provided earlier only to the Borrowers under the said provisions
of Section 17 of the SARFAESI Act, now the substituted words
permit 'Application' by any person (including borrower) to be
filed, who is aggrieved by any of the measures referred to in sub
section (4) of Section 13 of the SARFAESI Act, which may be taken
by Secured Creditor viz. Banks, etc. and the Debts Recovery
Tribunal having jurisdiction in the matter is bound to decide
such application in accordance with law. Thus, even the plea of
promissory estoppel and desired disbursement of the working
capital loan by the Appellant borrowers could have been raised in
the form of objection against the measures taken under Section
13(4) of the SARFAESI Act before the Debts Recovery Tribunal.
18. The contention raised by the learned counsel for the
Appellants Mr. B.M. Mangukiya that the issue raised before this
Court in the present writ petition could not have been raised
before the Debts Recovery Tribunal, is, therefore, misconceived
and is liable to be rejected. The same is accordingly rejected.
19. For the same reasons, the cognate contention raised by the
learned counsel for the Appellants on the basis of the judgments
of the Hon'ble Supreme Court in the case of Standard Chartered
Bank vs. Dharmendra Bhoi, reported in (2013) 15 SCC 341 and in
the case of Transcore vs. Union of India, reported in (2008) 1 SCC
125, that the Special Tribunal like Debts Recovery Tribunal does
not have any inherent power like the constitutional Court and
therefore cannot deal with the issue raised by him before this
Court, also cannot be accepted.
20. For the aforesaid reasons, we do not find any merit in the
present appeal filed by the Appellants and the same is liable to be
dismissed. The appeal is accordingly dismissed. We make it clear
that if the Appellants avail such alternative remedy before the
Debts Recovery Tribunal, then the Debts Recovery Tribunal may
decide such objections on their own merits in accordance with
law. No order as to costs.
Sd/ (DR. VINEET KOTHARI, J)
Sd/ (GITA GOPI, J) Bharat
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!