Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S Manasa Hospitality vs M/S Canara Bank
2024 Latest Caselaw 22260 Kant

Citation : 2024 Latest Caselaw 22260 Kant
Judgement Date : 3 September, 2024

Karnataka High Court

M/S Manasa Hospitality vs M/S Canara Bank on 3 September, 2024

Author: M.Nagaprasanna

Bench: M.Nagaprasanna

                                                 -1-
                                                              NC: 2024:KHC:35903
                                                           WP No. 21975 of 2023
                                                       C/W WP No. 20387 of 2023



                           IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                             DATED THIS THE 3RD DAY OF SEPTEMBER, 2024

                                              BEFORE
                             THE HON'BLE MR JUSTICE M.NAGAPRASANNA
                             WRIT PETITION NO. 21975 OF 2023 (GM-RES)
                                                C/W
                             WRIT PETITION NO. 20387 OF 2023 (GM-RES)


                      IN WP No. 21975/2023

                      BETWEEN:

                      1.    M/S. MANASA HOSPITALITY
                            A PROPRIETORSHIP CONCERN
                            HAVING ITS OFFICE AT
                            DOOR NO.V 2, 4TH FLOOR
                            "NANDA GOKULA COMPLEX"
                            KSSIDC, NEAR CANARA BANK
                            ELECTRONIC CITY PHASE-1
                            BENGALURU - 560 100
                            REPRESENTED BY ITS PROPRIETOR
Digitally signed by
NAGAVENI                    MR. V. SEKHAR.
Location: HIGH
COURT OF
KARNATAKA
                      2.    M/S. V.S.LOGISTICS
                            A PARTNERSHIP CONCERN
                            NO.V 2, NANDAGOKULA COMPLEX
                            3RD CROSS, KSSIDC
                            NEXT TO CANARA BANK
                            ELECTRONIC CITY PHASE- I
                            BENGALURU
                            REPRESENTED BY ITS PARNTER
                            MR. V. SEKHAR.
                             -2-
                                         NC: 2024:KHC:35903
                                      WP No. 21975 of 2023
                                  C/W WP No. 20387 of 2023



3.   MR.V.SHEKHAR
     S/O MR.VENKATAPPA
     AGED ABOUT 42 YEARS.

4.   MRS.R.MANASA
     W/O MR.V. SEKHAR
     AGED ABOUT 38 YEARS.

     PETITIONER No.3 AND 4 ARE
     RESIDING AT VILLA NO.171,
     CONCORDE CUPERTINO
     ELECTRONIC CITY PHASE-1
     BENGALURU - 560 100.
                                             ...PETITIONERS
(BY SMT.NALINA MAYEGOWDA, SR.ADVOCATE FOR
    SMT.KAVITHA H.C., ADVOCATE)

AND:

M/S. CANARA BANK
ELECTRONIC CITY BRANCH
TATA B.P SOLAR ROAD
POST ELECTRONIC CITY
BENGALURU - 560 100
REPRESENTED BY ITS
AUTHORISED OFFICER/CHIEF MANAGER
MR.PRASHANT PANDEY
                                             ...RESPONDENT
(BY SRI VIGNESH SHETTY, ADVOCATE)

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226
AND 227 OF THE CONSTITUTION OF INDIA PRAYING TO
QUASH THE E-AUCTION SALE NOTICE DTD 31.08.2023
BEAIRNG NO. ARM-1/SN-037/23-24/YV, ISSUED BY THE
RESPONDENT SEEKING TO AUCTION/SELL LAND AND HOTEL
BUILDING CONSISTING OF GROUND FLOOR PLUS FOUR
FLOORS HAVING TOTAL BUILT UP AREA OF 10,000 SQ FT
                             -3-
                                         NC: 2024:KHC:35903
                                      WP No. 21975 of 2023
                                  C/W WP No. 20387 of 2023



(CORRESPONDING SHARE IN LAND (3390.80SQ FT) AT V2
NANDAGOKULA COMPLEX, 3RD CROSS, KSSIDC, NEXT TO
CANARA BANK, ELECTRONIC CITY PHSE I, BENGALURU 560100
BOUNDED BY EAST BY KEONICS ROAD, WEST BY PLOT NO. V6
NORTH BY PLOT NO. V3 AND V5, SOUTH BY PLOT NO V1 AND
V6    AND REFERRED TO IN THE SAID SALE NOTICE DTD
31.08.2023 PRODUCED AS ANNX-K TO THE PETITION AND
ETC.,


IN WP NO. 20387/2023

BETWEEN:

1.   M/S. MANASA HOSPITALITY
     A PROPRIETORSHIP CONCERN
     HAVING ITS OFFICE AT
     DOOR NO.V2, 4TH FLOOR
     "NANDA GOKULA COMPLEX"
     KSSIDC, NEAR CANARA BANK
     ELECTRONIC CITY PHASE-1
     BENGLAURU - 560 100
     REPRESENTED BY ITS PROPRIETOR
     MR.V.SEKHAR.

2.   M/S V.S.LOGISTICS
     A PARTNERSHIP CONCERN
     NO.V2, NANDAGOKULA COMPLEX
     3RD CROSS, KSSIDC
     NEXT TO CANARA BANK
     ELECTRONIC CITY PHASE -I
     BENGALURU
     REPRESENTED BY ITS PROPRIETOR
     MR. V. SEKHAR AND MRS.MANASA.

3.   MR.V.SHEKAR
     S/O MR.VENKATAPPA
     AGED ABOUT 42 YEARS.
                             -4-
                                         NC: 2024:KHC:35903
                                      WP No. 21975 of 2023
                                  C/W WP No. 20387 of 2023




4.   MRS.R. MANASA
     W/O MR.V. SEKHAR
     AGED ABOUT 38 YEARS.

     PETITIONERS NO.3 AND4 ARE
     RESIDING AT VILLA NO.171
     CONCORDE CUPERTINO
     ELECTRONIC CITY PHASE- I
     BENGALURU - 560 100.
                                         ...PETITIONERS

(BY SMT.NALINA MAYEGOWDA, SR.ADVOCATE FOR

     SMT. KAVITHA H.C., ADVOCATE)

AND:

1.   M/S.CANARA BANK
     ELECTRONIC CITY BRANCH
     TATA B P SOLAR ROAD
     POST ELECTRONIC CITY
     BENGALURU - 560 100.

     REPRESENTED BY ITS
     AUTHORISED OFFICER/CHIEF MANAGER
     MR. PRASHANT PANDEY.

2.   MANOJ C.,
     S/O CHANNAREDDY
     (AUCTION PURCHASER)
     R/O CLEBRITY LAYOUT
     DODDA THOGUR
     BENGALURU SOUTH TALUK
     BENGALURU - 560 100
     PH NO 998095717
           9379681355
                                -5-
                                            NC: 2024:KHC:35903
                                         WP No. 21975 of 2023
                                     C/W WP No. 20387 of 2023



                                           ...RESPONDENTS

(BY SRI VIGNESH SHETTY, ADVOCATE FOR R-1;

    SRI T.N.VISWANATHA, ADVOCATE FOR R-2)

    THIS WRIT PETITION IS FILED UNDER ARTICLES 226
AND 227 OF THE CONSTITUTION OF INDIA PRAYING TO
QUASH THE E-AUCTION SALE PROCEEDINGS DTD
28.08.2023, PERTAINING TO THE LOT NO.1 RESIDENTIAL
LAND AND BUILDING SITUATED AT VILLA NO.AA-02,
'CONCORDE SILICON VALLEY', SY NO.166, DODDATHOGUR
VILLAGE, BEGUR VILLAGE, BANGALORE, REFERRED TO IN
THE SALE NOTICE DATED 19/07/2023, PRODUCED AS
ANNEXURE-F TO THE PETITION AND AS COMMUNICATED
TO THE PETITIONER BY THE RESPONDENT, VIDE
COMMUNICATION DATED 07/09/2023, PRODUCED AS
ANNEXURE-G TO THE PETITION AND ETC.,



    THESE PETITIONS, COMING ON FOR PRELIMINARY
HEARING, THIS DAY, ORDER WAS MADE THEREIN AS UNDER:


CORAM:    HON'BLE MR JUSTICE M.NAGAPRASANNA


                         ORAL ORDER

The subject petitions are preferred by the borrowers

calling in question the action of the respondent-Canara Bank in

putting the properties to auction.

2. Heard Smt Nalina Mayegowda, learned senior counsel

appearing for petitioners, Sri Vignesh Shetty, learned counsel

NC: 2024:KHC:35903

appearing for respondent-Canara Bank and Sri T N Viswanatha,

learned counsel appearing for respondent No.2 in

W.P.No.20387 of 2023.

3. I deem it appropriate not to narrate all the facts that

are necessary for a disposal of the lis, as the lis is being

disposed not on account of the merit of the matter, but

recording the orders and the payments that are made by the

petitioners to the Bank. This Court on 05-10-2023 had passed

the following order:

"Smt.Nalina Mayegowda, learned Senior Counsel appearing for the petitioners submits that in the previous writ petition in W.P.No.20387/2023, the petitioners were before this Court in respect of the residential properties. However, in the present writ petition, the mortgaged assets are commercial properties out of which the income is to be generated for the petitioners to enable them to pay the EMI's. However, due to the COVID-19 pandemic, there was no operation of the commercial premises since the petitioners were running a restaurant and lodging facility in the property in question, which is situated at Electronic City Industrial Township Authority, which has huge potential. However, it is because of the COVID-19 pandemic, the lockdown, and the aftermath of the lock down that there was no occupancy of the rooms and therefore, the petitioners could not pay the EMIs regularly.

Learned Senior Counsel would therefore submit that if the petitioners are permitted to operate the restaurant and lodging facility it would generate income for the petitioners and the petitioners would be able to pay the EMIs regularly, after regularising the account. In

NC: 2024:KHC:35903

that view of the matter, the learned Senior Counsel submits that the petitioners will deposit a sum of Rs.1 Crore within a period of fifteen days from today. On payment of such amount, if a direction is issued to the respondent-Bank to hand over the physical possession of the property in question to the petitioners, the petitioners will be in a position to generate income and pay the EMI's regularly before regularizing the account within a time frame fixed by this Court.

Per contra, learned counsel for the respondent- Bank would submit that the action was taken by the respondent-Bank in the year 2018 and the submissions now sought to be made that on account of Covid-19 pandemic the petitioners were not able to pay the EMI's regularly cannot be accepted.

Learned counsel would also submit that the remedy available for the petitioners are before the Debts Recovery Tribunal and not before this Court. It is submitted that the outstanding as on date Rs.9,03,41,299/- (Rupees Nine Crores Three Lakhs Forty One Thousand Two Hundred and Ninety Nine).

This Court has already passed an interim order in the connected writ petition on 12.09.2023 directing the respondent-Bank not to confirm sale in respect of the respondent No.2 herein until specific orders are passed by this Court. In the present case auction is scheduled to be held today. Therefore, this Court is of the considered opinion that at this stage, if the petitioners are permitted to make a deposit of Rs.1 Crore to the respondent-Bank and further fix a time frame for regularizing the account, it would enable the petitioners to start the operation of the restaurant and lodging which would generate income for the petitioners.

In that view of the matter, the respondent-Bank is hereby directed not to proceed any further in the matter of conducting the auction of the property in question, subject to the petitioners depositing a sum of Rs.1 Crore within a period of fifteen days from today, failing which,

NC: 2024:KHC:35903

the benefit flowing out of this order shall not enure to the petitioners and the petitioners will be at the risk of having both the writ petitions dismissed.

Re-list this matter on 25.10.2023."

By the aforesaid detailed order, the petitioners were directed to

deposit a sum of Rs.1 crore within a period of 15 days, failing

which, the petitions would be dismissed is what was observed.

The petitioners are said to have deposited Rs.1 crore in terms

of the order dated 05-10-2023. The matter again comes up on

25-10-2023 on an application filed by the petitioners. This

Court, passed the following order:

Heard Smt. Nalini Mayegowda, learned senior counsel for the petitioners and Sri Vignesh Shetty, learned counsel for the respondent - Bank.

This Court on 05.10.2023, had passed a detailed order interjecting the issuance of sale certificate against the property of the petitioners in favour of the auction purchaser subject to the condition that the petitioners would deposit Rs.1/- crore. The deposit is admittedly made by the petitioners.

Learned counsel for the respondent - Bank would submit that the petitioners have lost the right over the property on account of the issuance of auction notice or the sale notice in the light of the judgment of the Apex Court in the case of CELLIR VS. BAFNA MOTOR (MUMBAI) PVT. LTD. AND OTHERS reported in 2023 SCC Online SC 1209.

Learned counsel for the respondent would further submit that no doubt, the bank has offered OTS and that

NC: 2024:KHC:35903

having been vitiated in its compliance by the petitioners, it would not enure to the benefit of entertainment of the petition. The petition is entertained by this Court and a detailed order is passed on 05.10.2023, which captures the entire submissions of both the parties - borrower and the bank.

Therefore, the interim order in the light of its compliance, stands continued, till the next date of hearing.

Learned counsel for the petitioners on record is directed to serve a set of petition papers upon Sri Vignesh Shetty, learned counsel for respondent, forthwith.

Sri Vignesh Shetty, learned counsel for respondent submits that sale certificate is not issued in the present petition.

List the matters on 16.11.2023."

The interim order earlier granted was extended from time to

time and on the submissions of both, the petitioners and the

respondent, this Court on 03-01-2024 had passed the following

order:

"The petitioners are granted last straw of opportunity to redeem the mortgage that is now put to sale. The auction purchaser is also staring at the Bank seeking refund of the amount.

Interim order subsisting as on date shall continue till the next date of hearing, subject to the condition that the petitioners would deposit Rs.3 crores in the next 3 weeks which would be by the end of this month i.e., January 2024. In the event petitioners would not deposit Rs.3 crores as is directed, the straw of opportunity which is last in the line would vanish and the petition would run the risk of getting dismissed."

- 10 -

NC: 2024:KHC:35903

The continuance of interim order was made subject to deposit

of Rs.3 crores in the next 3 weeks. It transpires that on

01-03-2024 it was undertaken to deposit Rs.1.73 crores.

Recording the said submission, this Court passed the following

order:

"Learned counsel for the petitioners submits that all efforts would be made to clear the auction amount i.e., Rs.6.84 Crores by depositing another Rs.1.73 Crore, as the petitioners have deposited substantial amount i.e., Rs.5 Crore pursuant to the orders passed by this Court at intermittent intervals.

In the event, the petitioners would pay the amount which comes upto Rs.6.84 Crore, possession of the property shall be delivered to the hands of the petitioners. Solatium to be paid to the auction purchaser would be considered on the next date.

Interim order subsisting, subject to the aforesaid condition shall stand extended, till the next date of hearing.

List these matters on 03.04.2024."

4. Certain conditions stipulated in the order were left

un-complied. Therefore, the matter was again heard on

23-04-2024 and on which date, this Court passed the following

order:

"Smt. Nalina Mayegowda, learned senior counsel for the petitioner and the learned counsel for respondent.

The petitioner is before this Court seeking the following prayer:

- 11 -

NC: 2024:KHC:35903

"1. Issue a writ, order or direction to quash the E auction Sale notice dated 31/08/2023, bearing no ARM-1/SN-037/23-24/YV, issued by the respondent, seeking to auction/sell land and hotel building consisting of ground floor plus four floors having total built up area of 10,000 sq ft (corresponding share in land (3390.80 sq ft) at V2, Nandagokula complex, 3rd cross, KSSIDC, next to canara bank, electronic city Phase I, Bengaluru-

560100, boundedby EAST by Keonics road, WEST By Plot no V6, NORTH by Plot no V3 & V 5, SOUTH By Plot no V1 & V6 and referred to in the said sale notice dated 31/08/2023, produced as Annexure-K to the petition.

2. Issue a Writ of Mandamus directing the Respondent to revert possession of the restaurant by name 'Manasa Andhra style & multicuisine restaurant' and 15 rooms in the hotel by name 'Manasa residency' in the schedule premises to the Petitioner; and

3. Any other consequential reliefs that may be granted by this Hon'ble court in the facts & Circumstances of the case."

This Court on 05.10.2023, has passed the following order:

"Smt. Nalina Mayegowda, learned Senior Counsel appearing for the petitioners submits that in the previous writ petition in W.P.No.20387/2023, the petitioners were before this Court in respect of the residential properties. However, in the present writ petition, the mortgaged assets are commercial properties out of which the income is to be generated for the petitioners to enable them to pay the EMI's. However, due to the COVID-19 pandemic, there was no operation of the commercial premises since the petitioners were running a restaurant and lodging facility in the property in question, which is situated at Electronic City Industrial Township Authority, which has huge potential. However, it is because of the COVID-19 pandemic, the lockdown, and the aftermath of the lock down that there was no occupancy of the rooms and therefore, the petitioners could not pay the EMIs regularly.

- 12 -

NC: 2024:KHC:35903

Learned Senior Counsel would therefore submit that if the petitioners are permitted to operate the restaurant and lodging facility it would generate income for the petitioners and the petitioners would be able to pay the EMIs regularly, after regularising the account. In that view of the matter, the learned Senior Counsel submits that the petitioners will deposit a sum of Rs.1 Crore within a period of fifteen days from today. On payment of such amount, if a direction is issued to the respondent-Bank to hand over the physical possession of the property in question to the petitioners, the petitioners will be in a position to generate income and pay the EMI's regularly before regularizing the account within a time frame fixed by this Court.

Per contra, learned counsel for the respondent-Bank would submit that the action was taken by the respondent-Bank in the year 2018 and the submissions now sought to be made that on account of Covid-19 pandemic the petitioners were not able to pay the EMI's regularly cannot be accepted.

Learned counsel would also submit that the remedy available for the petitioners are before the Debts Recovery Tribunal and not before this Court. It is submitted that the outstanding as on date Rs.9,03,41,299/- (Rupees Nine Crores Three Lakhs Forty One Thousand Two Hundred and Ninety Nine).

This Court has already passed an interim order in the connected writ petition on 12.09.2023 directing the respondent-Bank not to confirm sale in respect of the respondent No.2 herein until specific orders are passed by this Court. In the present case auction is scheduled to be held today. Therefore, this Court is of the considered opinion that at this stage, if the petitioners are permitted to make a deposit of Rs.1 Crore to the respondent-Bank and further fix a time frame for regularizing the account, it would enable the petitioners to start the operation of the restaurant and lodging which would generate income for the petitioners.

- 13 -

NC: 2024:KHC:35903

In that view of the matter, the respondent- Bank is hereby directed not to proceed any further in the matter of conducting the auction of the property in question, subject to the petitioners depositing a sum of Rs.1 Crore within a period of fifteen days from today, failing which, the benefit flowing out of this order shall not enure to the petitioners and the petitioners will be at the risk of having both the writ petitions dismissed.

Re-list this matter on 25.10.2023."

The order was in detail which observed that at the relevant point in time, the outstanding amount was Rs.9,03,41,299/- and Rs.1/- crore was directed to be deposited within 15 days. That is said to have been complied. Therefore, the interim order stood complied. On 25.10.2023, this Court had passed the following order:

Heard Smt. Nalini Mayegowda, learned senior counsel for the petitioners and Sri Vignesh Shetty, learned counsel for the respondent - Bank.

This Court on 05.10.2023, had passed a detailed order interjecting the issuance of sale certificate against the property of the petitioners in favour of the auction purchaser subject to the condition that the petitioners would deposit Rs.1/- crore. The deposit is admittedly made by the petitioners.

Learned counsel for the respondent - Bank would submit that the petitioners have lost the right over the property on account of the issuance of auction notice or the sale notice in the light of the judgment of the Apex Court in the case of CELLIR VS. BAFNA MOTOR (MUMBAI) PVT. LTD. AND OTHERS reported in 2023 SCC Online SC 1209.

Learned counsel for the respondent would further submit that no doubt, the bank has offered OTS and that having been vitiated in its compliance

- 14 -

NC: 2024:KHC:35903

by the petitioners, it would not enure to the benefit of entertainment of the petition. The petition is entertained by this Court and a detailed order is passed on 05.10.2023, which captures the entire submissions of both the parties - borrower and the bank.

Therefore, the interim order in the light of its compliance, stands continued, till the next date of hearing.

Learned counsel for the petitioners on record is directed to serve a set of petition papers upon Sri Vignesh Shetty, learned counsel for respondent, forthwith.

Sri Vignesh Shetty, learned counsel for respondent submits that sale certificate is not issued in the present petition.

List the matters on 16.11.2023."

Directions were given intermittently to make the payment to the bank. It is an admitted fact that as on today, Rs.5/- crores has been paid to the bank including Rs.50/- lakhs that is paid today.

Learned senior counsel would submit that the subject property is a Bar and Restaurant with 30 rooms and has been locked by the respondent - bank and is under lock and key for the last 4 years. There is no other source for the petitioner to clear the dues and it is only by running the Bar and Restaurant, the dues can be cleared. However, Rs.50/- lakhs is paid today, to the bank and totally Rs.5/- crores is paid.

Learned counsel for respondent submits that no indulgence should be shown to the petitioner as the account has long ago slipped into non-performing asset in the year 2018 and the possession is taken in the year 2020.

Now the status of the subject property is under lock and key and the possession of the same is with the respondent bank for the last four years. Therefore, the

- 15 -

NC: 2024:KHC:35903

Bar and Restaurant that has to run the business and generate income is closed as the proceedings are initiated by the bank under the provisions of the SARFAESI Act, 2002 for the last 4 years. The amount and interest thereon is heaping up due to the closure of the business of the petitioner.

In the interregnum, the property is put to sale and there are two auction purchasers who have emerged.

Learned counsel for the auction purchasers submits that they have paid 25% of the amount to the bank towards the bid amount.

Therefore, in the peculiar circumstances and in the light of the fact that Rs.5/- crores is paid by the petitioner towards the loan and in order to resolve the conundrum for the present, atleast, so that the bank should not left high and dry nor the petitioner, I deem it appropriate to direct the respondent - bank to restore the possession to the petitioner.

In the light of the submission that the auction purchaser has deposited 25% of the amount, I further deem it appropriate to direct the petitioner to pay 25% that is paid by the auction purchaser if any and the bank shall produce the details of the receipt of 25% of the amount to the petitioner.

The petitioner shall satisfy the payment to the auction purchaser including 10% solatium. It is then, the bank shall restore the possession to the petitioner and the petitioner shall run the business and clear the dues expeditiously.

Subject to the aforesaid conditions, the respondent

- bank shall restore the possession to the petitioner, forthwith.

List these matters on 30.05.2024, to report compliance."

- 16 -

NC: 2024:KHC:35903

Directions were given to the petitioners to deposit the entire

amount. Entire amount I mean, the amount that the Bank had

secured in the auction that was held putting the property of the

petitioners to sale. The 2nd respondent in W.P.No.20387 of

2023 comes into picture at this juncture, as he is the successful

auction purchaser and has deposited 25% of the amount

towards the auction of the property of the petitioners.

5. The amount of the residential property put to auction is

at Rs.2,60,90,000/-. The commercial property which is the

subject matter of the other petition was sold at

Rs.4,06,60,000/-. The auction purchaser who was the

successful bidder qua the residential property has got

impleaded himself into these proceedings. This Court on 27-06-

2024 had passed the following order:

"Heard the learned Senior counsel, Smt. Nalina Mayegowda, appearing for the petitioners.

The matter is back before this Court in the garb of a clarification by way of a special order.

Learned Senior counsel would submit that this Court had directed 25% of the amount paid by the auction purchaser to be shown to the petitioners.

- 17 -

NC: 2024:KHC:35903

Learned counsel, Sri. Vignesh Shetty submits that all the communication has been sent.

Learned Senior counsel submits that the amount is received perhaps after the stay order. Be that as it may.

Seven months have flown by orders being passed by this Court intermittently and the entire amount is not paid. What remains to be paid today is Rs.1.64 crores in respect of the sale of the property. If the petitioners would not fulfill the amount of Rs.1.64 crores in the next four weeks, the petition would be rejected without showing any further indulgence in the matter.

List these matters on 26.07.2024."

The order was not complied with and therefore, on 30-08-2024

the following order was passed:

"This Court on 23.04.2024 had passed the following order:

"Smt. Nalina Mayegowda, learned senior counsel for the petitioner and the learned counsel for respondent.

The petitioner is before this Court seeking the following prayer:

"1. Issue a writ, order or direction to quash the E auction Sale notice dated 31/08/2023, bearing no ARM-1/SN-037/23-24/YV, issued by the respondent, seeking to auction/sell land and hotel building consisting of ground floor plus four floors having total built up area of 10,000 sq ft (corresponding share in land (3390.80 sq ft) at V2, Nandagokula complex, 3rd cross, KSSIDC, next to canara bank, electronic city Phase I, Bengaluru- 560100, boundedby EAST by Keonics road, WEST By Plot no V6, NORTH by Plot no V3 & V 5, SOUTH By Plot no V1 & V6 and referred to in the said sale

- 18 -

NC: 2024:KHC:35903

notice dated 31/08/2023, produced as Annexure-K to the petition.

2. Issue a Writ of Mandamus directing the Respondent to revert possession of the restaurant by name 'Manasa Andhra style & multicuisine restaurant' and 15 rooms in the hotel by name 'Manasa residency' in the schedule premises to the Petitioner; and

3. Any other consequential reliefs that may be granted by this Hon'ble court in the facts & Circumstances of the case."

This Court on 05.10.2023, has passed the following order:

"Smt. Nalina Mayegowda, learned Senior Counsel appearing for the petitioners submits that in the previous writ petition in W.P.No.20387/2023, the petitioners were before this Court in respect of the residential properties. However, in the present writ petition, the mortgaged assets are commercial properties out of which the income is to be generated for the petitioners to enable them to pay the EMI's. However, due to the COVID-19 pandemic, there was no operation of the commercial premises since the petitioners were running a restaurant and lodging facility in the property in question, which is situated at Electronic City Industrial Township Authority, which has huge potential. However, it is because of the COVID-19 pandemic, the lockdown, and the aftermath of the lock down that there was no occupancy of the rooms and therefore, the petitioners could not pay the EMIs regularly.

Learned Senior Counsel would therefore submit that if the petitioners are permitted to operate the restaurant and lodging facility it would generate income for the petitioners and the petitioners would be able to pay the EMIs regularly, after regularising the account. In that view of the matter, the learned Senior Counsel submits that the petitioners will deposit a sum of Rs.1 Crore within a period of fifteen days from today. On payment of such amount, if a direction is issued to the respondent-Bank to hand over the physical possession of the property in question to the petitioners, the petitioners will be in a position to generate income and pay the EMI's regularly before regularizing the account within a time frame fixed by this Court.

Per contra, learned counsel for the respondent- Bank would submit that the action was taken by the respondent-Bank in the year 2018 and the submissions now sought to be made that on account of Covid-19

- 19 -

NC: 2024:KHC:35903

pandemic the petitioners were not able to pay the EMI's regularly cannot be accepted.

Learned counsel would also submit that the remedy available for the petitioners are before the Debts Recovery Tribunal and not before this Court. It is submitted that the outstanding as on date Rs.9,03,41,299/- (Rupees Nine Crores Three Lakhs Forty One Thousand Two Hundred and Ninety Nine).

This Court has already passed an interim order in the connected writ petition on 12.09.2023 directing the respondent-Bank not to confirm sale in respect of the respondent No.2 herein until specific orders are passed by this Court. In the present case auction is scheduled to be held today. Therefore, this Court is of the considered opinion that at this stage, if the petitioners are permitted to make a deposit of Rs.1 Crore to the respondent-Bank and further fix a time frame for regularizing the account, it would enable the petitioners to start the operation of the restaurant and lodging which would generate income for the petitioners.

In that view of the matter, the respondent-Bank is hereby directed not to proceed any further in the matter of conducting the auction of the property in question, subject to the petitioners depositing a sum of Rs.1 Crore within a period of fifteen days from today, failing which, the benefit flowing out of this order shall not enure to the petitioners and the petitioners will be at the risk of having both the writ petitions dismissed.

Re-list this matter on 25.10.2023."

The order was in detail which observed that at the relevant point in time, the outstanding amount was Rs.9,03,41,299/- and Rs.1/- crore was directed to be deposited within 15 days. That is said to have been complied. Therefore, the interim order stood complied. On 25.10.2023, this Court had passed the following order:

Heard Smt. Nalini Mayegowda, learned senior counsel for the petitioners and Sri Vignesh Shetty, learned counsel for the respondent - Bank.

This Court on 05.10.2023, had passed a detailed order interjecting the issuance of sale certificate against the property of the petitioners in favour of the auction purchaser subject to the

- 20 -

NC: 2024:KHC:35903

condition that the petitioners would deposit Rs.1/- crore. The deposit is admittedly made by the petitioners.

Learned counsel for the respondent - Bank would submit that the petitioners have lost the right over the property on account of the issuance of auction notice or the sale notice in the light of the judgment of the Apex Court in the case of CELLIR VS. BAFNA MOTOR (MUMBAI) PVT. LTD. AND OTHERS reported in 2023 SCC Online SC 1209.

Learned counsel for the respondent would further submit that no doubt, the bank has offered OTS and that having been vitiated in its compliance by the petitioners, it would not enure to the benefit of entertainment of the petition. The petition is entertained by this Court and a detailed order is passed on 05.10.2023, which captures the entire submissions of both the parties - borrower and the bank.

Therefore, the interim order in the light of its compliance, stands continued, till the next date of hearing.

Learned counsel for the petitioners on record is directed to serve a set of petition papers upon Sri Vignesh Shetty, learned counsel for respondent, forthwith.

Sri Vignesh Shetty, learned counsel for respondent submits that sale certificate is not issued in the present petition.

List the matters on 16.11.2023."

Directions were given intermittently to make the payment to the bank. It is an admitted fact that as on today, Rs.5/- crores has been paid to the bank including Rs.50/- lakhs that is paid today.

Learned senior counsel would submit that the subject property is a Bar and Restaurant with 30 rooms and has been locked by the respondent - bank and is under lock and key for the last 4 years.

- 21 -

NC: 2024:KHC:35903

There is no other source for the petitioner to clear the dues and it is only by running the Bar and Restaurant, the dues can be cleared. However, Rs.50/- lakhs is paid today, to the bank and totally Rs.5/- crores is paid.

Learned counsel for respondent submits that no indulgence should be shown to the petitioner as the account has long ago slipped into non- performing asset in the year 2018 and the possession is taken in the year 2020.

Now the status of the subject property is under lock and key and the possession of the same is with the respondent bank for the last four years. Therefore, the Bar and Restaurant that has to run the business and generate income is closed as the proceedings are initiated by the bank under the provisions of the SARFAESI Act, 2002 for the last 4 years. The amount and interest thereon is heaping up due to the closure of the business of the petitioner.

In the interregnum, the property is put to sale and there are two auction purchasers who have emerged.

Learned counsel for the auction purchasers submits that they have paid 25% of the amount to the bank towards the bid amount.

Therefore, in the peculiar circumstances and in the light of the fact that Rs.5/- crores is paid by the petitioner towards the loan and in order to resolve the conundrum for the present, atleast, so that the bank should not left high and dry nor the petitioner, I deem it appropriate to direct the respondent - bank to restore the possession to the petitioner.

In the light of the submission that the auction purchaser has deposited 25% of the amount, I further deem it appropriate to direct the petitioner to pay 25% that is paid by the auction purchaser if any and the bank shall produce the details of the receipt of 25% of the amount to the petitioner.

The petitioner shall satisfy the payment to the auction purchaser including 10% solatium. It is then, the bank shall restore the possession to the petitioner and the petitioner shall run the business and clear the dues expeditiously.

- 22 -

NC: 2024:KHC:35903

Subject to the aforesaid conditions, the respondent - bank shall restore the possession to the petitioner, forthwith.

List these matters on 30.05.2024, to report compliance."

In the light of the said order, solatium at 10% of the amount that is paid by the auction purchaser is to be paid by the petitioner/borrower.

Learned senior counsel Smt.Nalina Mayegowda submits that if 4 days time is granted needful would be done.

List the matters on 03.09.2024 in the fresh matters list.

Interim order, granted earlier, if subsisting, shall stand extended till the next date of hearing. "

The solatium at 10% which was earlier ordered on 23-04-2024

was directed to be paid to the successful auction purchaser.

The learned senior counsel for petitioners has transmitted a

demand draft of 10% of the auction purchase to be paid to the

auction purchaser. Therefore, there is compliance with the

direction of payment of 10% of solatium.

6. The learned senior counsel for petitioners would submit

that the amount taken as loan was Rs.4.5 crores plus 50 lakhs

- 23 -

NC: 2024:KHC:35903

over draft account, as on today, in all, the petitioners have paid

Rs.8.97 lakhs/- as against the said loan, which is disputed by

the learned counsel Sri Vigensh Shetty appearing for the Bank

to clarify that certain amount was paid long before the sale and

it is not after the sale the amount is paid. After the sale what is

paid is Rs.6,17,50,000/- and it is an admitted amount.

7. In view of the compliance with the orders passed by

this Court all quoted supra, I deem it appropriate to direct the

Bank to hand over possession of the property, as it is not that

the petitioners have paid the amount that can be seen as a

pittance, but a huge amount of Rs.6,17,50,000/-. Though they

were in default throughout, today, the petitioners have paid

Rs.6,17,50,000/- to save the property or to retain the property

in their hands.

8. In the light of huge payment coming into the coffers of

the Bank, though with delay, I deem it appropriate to direct the

respondent-Bank to hand over possession of the premises to

the hands of the petitioners both residential and commercial,

the subject matters of these petitions, within two weeks from

the date of receipt of the copy of this order.

- 24 -

NC: 2024:KHC:35903

9. In the light of the aforesaid order, since the auction

purchaser has deposited 25% of the amount pursuant to the

auction, the Bank shall refund the same within two weeks, from

the date of receipt of the copy of this order, failing which, the

Bank is bound to pay interest to the auction purchaser. The 2nd

respondent who is present in the Court has received the

demand draft of Rs.6,52,250/- being the solatium as

determined by the order of this Court dated 23-04-2024.

10. The contentions of the petitioners or the respondent

to initiate proceedings or to defend proceedings in accordance

with law is always open, but if initiated, the observations made

in the course of the order shall be borne in mind by the

petitioners.

With these observations, petitions stand disposed leaving

open all remedies to the petitioners and the respondent.

- 25 -

NC: 2024:KHC:35903

Pending applications if any, also stand disposed, as a

consequence.

Sd/-

(M.NAGAPRASANNA) JUDGE

bkp

 
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