Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Karnataka State Industrial vs Madhu Paper Mills (P) Ltd
2025 Latest Caselaw 4435 Kant

Citation : 2025 Latest Caselaw 4435 Kant
Judgement Date : 27 February, 2025

Karnataka High Court

Karnataka State Industrial vs Madhu Paper Mills (P) Ltd on 27 February, 2025

                                                    -1-
                                                               NC: 2025:KHC:8456-DB
                                                               MFA No. 8628 of 2012




                        IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                          DATED THIS THE 27TH DAY OF FEBRUARY, 2025                   R
                                                 PRESENT
                    THE HON'BLE MR JUSTICE SREENIVAS HARISH KUMAR
                                                    AND
                              THE HON'BLE MR JUSTICE K. V. ARAVIND
                   MISCELLANEOUS FIRST APPEAL NO. 8628 OF 2012 (SFC)


                   Between:

                   Karnataka State Industrial
                   Investment and Development Corporation,
                   Now known as Karnataka State Industrial and
                   Infrastructure Development Corporation Ltd.,
                   Khanija Bhavan, No.49, Race Course Road,
                   Bengaluru-560 001
                   By its Deputy Manager
                                                                         ...Appellant
                   (By Sri V.S.Arbatti, Advocate)


                   And:
Digitally signed
by VEERENDRA
KUMAR K M          1.    Madhu Paper Mills (P) Ltd.,
Location: HIGH
                         Having its Registered Office at
COURT OF                 Sanjaya Theatre Building,
KARNATAKA                Mysore City, (under liquidation),
                         Represented by its Official Liquidator,
                         Kendriya Sadan Building,
                         F Wing, Koramangala
                         Bengaluru-560 034.

                   2.    Sri Dayananda Sagar
                         S/o H.C.Chennaiah, Major,
                         R/o No.1114, M C Road, Mandya

                   3.    Sri M.K.Gopalakrishna
                         S/o Kempegowda,
                                -2-
                                          NC: 2025:KHC:8456-DB
                                         MFA No. 8628 of 2012




    R/o No.25/41, 7th Block
    Jayanagar, Bengaluru-560 011.
                                                  ...Respondents
(By Sri V.Jayaram, Advocate for R1;
    Sri G.Krishna Murthy, Senior Counsel for
    Smt. Bhavana G.K., Advocate for R2
    Vide order dated 03.10.2023 appeal against
    R3 abated)

       This MFA is filed u/s 32(9) of the State Financial
Corporations Act, against the order dated 05.03.2012 passed in
Misc.No.38/2010 on the file of the Principal District and
Sessions Judge, Mysore, dismissing the petition as barred by
law filed u/s 31(1) (aa) of the State Financial Corporations Act.

      Date on which the appeal was
                                            21.01.2025
          reserved for judgment
     Date on which the judgment was
                                            27.02.2025
               pronounced

     This MFA, having been heard & reserved, coming on for
pronouncement this day, judgment was delivered therein as
under:

CORAM:    HON'BLE MR JUSTICE SREENIVAS HARISH KUMAR
          and
          HON'BLE MR JUSTICE K. V. ARAVIND


                      CAV JUDGMENT

(PER: HON'BLE MR JUSTICE SREENIVAS HARISH KUMAR)

This is an appeal preferred under Section 32

(9) of the State Financial Corporation Act ('SFC

Act' for short). The material facts that led to this

appeal being filed are as below:

NC: 2025:KHC:8456-DB

2. The appellant initiated action under

Section 31 (1) (aa) of SFC Act to recover a sum of

Rs.2,98,30,100.04 with interest from the

respondents 2 and 3 who were sureties to the loan

granted by the appellant to the first respondent.

Initially, a sum of Rs.30 Lakhs was sanctioned to

the first respondent in the year 1981, and at that

time itself respondents 2 and 3 stood as sureties

by executing an irrevocable deed of continuing

guarantee. The first respondent having become a

defaulter approached the BIFR in the year 1989.

The BIFR directed the appellant to sanction a

further sum of Rs.25 Lakhs, and it was sanctioned

also. Rs.66.26 Lakhs was the sum that had

accrued towards interest on the original loan

amount of Rs.30 Lakhs, and it was funded,

however penal interest of Rs.8,47,627.67 was

waived. Again the respondent became a defaulter.

The BIFR declared the first respondent a sick

company and ordered for its winding up. In the

NC: 2025:KHC:8456-DB

meantime the appellant initiated action under

Section 29 of the SFC Act against the first

respondent and thereafter by issuing a notice

dated 29.12.2000, invoked the deed of guarantee

executed by respondents 2 and 3. According to

the appellant, the respondents 2 and 3 did not

receive the notice and they did not discharge their

obligation also. This resulted in a petition being

filed under Section 31(1)(aa) of the SFC Act on

8.6.2001 before the City Civil Court, Bengaluru.

The petition was later on transferred to District

Court, Mysuru, as it was the Court which had

territorial jurisdiction.

3. The second respondent filed statement of

objections prominently contending that the petition

under Section 31(1)(aa) was time barred. The

District Judge, Mysuru, held an enquiry, and by his

order dated 5.3.2012 in Mis.No.38/2010, dismissed

NC: 2025:KHC:8456-DB

the petition holding it as barred by limitation.

Hence this appeal.

4. We heard the argument of Sri Venkatesh

S Arbatti, learned advocate for the appellant and

Sri G.Krishna Murthy, learned Senior Advocate,

who argued on behalf of learned advocate

Smt.Bhavana G K, for respondent No.2.

5. The main points urged by Sri Venkatesh S

Arbatti are these: The respondents do not dispute

their suretyship for the loan transaction and the

execution of a deed of continuing guarantee. The

first respondent became a defaulter, not even a

single pie was repaid. There was restructuring of

loan due to intervention of BIFR, and even

thereafter the first respondent failed to repay the

sum borrowed by it. On 29.6.1998, the appellant

took over the assets of the first respondent by

exercising power under Section 29 of the SFC Act.

On 21.7.2000, the BIFR passed an order declaring

NC: 2025:KHC:8456-DB

the first respondent a sick company and it should

be wound up. On 29.12.2000, a notice was issued

under Section 30 of the SFC Act recalling the loan

amount. Petition under Section 31(1)(aa) of the

Act was filed on 08.06.2001 at City Civil Court,

Bengaluru which was later on transferred to

District Court, Mysuru. The petition was filed

within three years according to Article 137 of the

Limitation Act from the date of recalling of the

loan amount under Section 30 of SFC Act.

5.1. Before proceeding under Section

31(1)(aa) of the Act, the appellant had taken

recourse to action under Section 29 of the SFC Act.

And since the action under Section 31(1)(aa) of

the Act against the sureties was for the balance

that remained after adjustment of dues under

Section 29 of the Act, period of limitation has to

be reckoned from the date of closure of proceeding

under Section 29, and thus seen, the petition was

NC: 2025:KHC:8456-DB

filed within three years from 29.06.1998, which

was the date on which the assets of the first

respondent were taken over under Section 29 of

the Act. The order impugned therefore suffers

from legal infirmity and requires to be set-aside

and the matter, remanded to the District Court for

adjudication on merits.

6. But Sri G.Krishna Murthy argued in this

way: Ex.P3 is the Deed of Guarantee executed by

respondents No.2 and 3. Clauses 2 and 4 of Ex.P3

stipulate that guarantors are treated as principal

debtors and any notice issued to respondent No.1

should be treated as intimation to the guarantors.

13.02.1988 was the first date of accrual of accrual

of cause of action. As per Exs.R3 to R8, the

appellant issued many demand notices to

respondent No.1. The subsequent events such as

the first respondent approaching the BIFR,

sanction of Rs.25 lakhs for rehabilitation of the

NC: 2025:KHC:8456-DB

first respondent etc., did not extend the period of

limitation. And in Ex.R10 there is a reference to

notice dated 15.05.1998, issued by the appellant

demanding repayment of Rs.1,65,60,463/- which

was the sum due as on 20.03.1998. Even if

limitation is calculated from 15.05.1998, the

petition having been filed on 08.06.2001, was time

barred.

6.1. Sri G.Krishna Murthy also highlighted

certain other points that there was no prohibition

under the SICA to initiate recovery proceedings

against the guarantors. It was very much known

to the appellant that the first respondent was

unable to pay the amount as long back as 1989

when it took a decision to approach the BIFR. On

29.03.1993, additional amount was sanctioned;

but it was not released as security was not

furnished. 10.10.1996 was the date when the

BIFR recommended for winding up. On

NC: 2025:KHC:8456-DB

26.02.1998, the AIFR confirmed the order of BIFR

to wind up the first respondent company. Then on

15.05.1998, the appellant issued notice to the

company to pay the overdue amount as on

20.03.1998. Therefore there was a delay of 12

years from the date when the right to sue first

accrued; 8 years from the failure of rehabilitation;

5 years from the date when the first respondent

was recommended to be wound up and 3 years 24

days from the date of notice to the first

respondent.

7. Now the question to be answered is,

Whether the District Judge is justified in dismissing the petition under Section 31(1)(aa) of SFC Act as time barred?

8. Before answering this question, reference

may be made to Sections 29(1) and 31 of SFC Act

to gather their ambit of applicability. Section 29

- 10 -

NC: 2025:KHC:8456-DB

authorizes a financial corporation to take over the

management or possession or both of an industrial

concern when the latter makes any default in

repayment of loan or advance or any installment or

fails to comply with terms of its agreement with

the financial corporation. This Section also

empowers financial corporation to transfer either

by way of lease or sale to realise the property

pledged, mortgaged, hypothecated or assigned to

it. Section 31 is another remedy made available to

the financial corporation and it can be exercised in

the following circumstances, namely an industrial

concern

(1) In breach of any agreement makes any default

(i) In repayment of any loan or advance or any installment thereof

(ii) In meeting its obligations in relation to any guarantee given by the corporation, or

- 11 -

                                                      NC: 2025:KHC:8456-DB





          (2)    Otherwise       fails       to    comply     with   the
                 terms      of   its     agreement            with   the
                 financial corporation, or

          (3)    Where       the         financial        corporation

requires immediate repayment of any loan or advance under Section 30 and industrial concern fails to make such repayment.

9. As it is clear that two remedies are

available to a financial corporation, it can choose

the remedy and there is no bar to invoke the two

provisions simultaneously as both remedies are

distinct. However, if a financial corporation

initiates action for the remedy under Section 31

(1)(a) or (b), or both, it cannot take recourse to

Section 29, as both are same, but difference lies in

mode of action in the sense if Section 29 is without

judicial intervention, Section 31 is a proceeding

that takes place before a District Judge. Section

31(1)(aa) provides for action against sureties, and

pendency of action under Section 29 is not a bar to

- 12 -

NC: 2025:KHC:8456-DB

proceed against sureties. Once an action under

Section 29 is initiated and a certain sum is

realized, for the balance action against sureties

under Section 31(1)(aa) is permitted. It is to be

noted here that Section 29 does not empower the

financial corporation to go against sureties, that

empowerment is given to financial corporation only

under Section 31(1)(aa).

10. The begging question in this appeal is

with regard to limitation. It is now settled by a

catena of decisions that limitation for initiation

under Section 31 is 3 years in accordance with

Article 137 of the Limitation Act, and the starting

point of time is when the right to apply under

Section 31 arises. Discussing the issue as to

which of the two Articles, Article 136 or Article 137

is applicable in relation to proceeding under

Section 31, the Supreme Court in the case of

Maharashtra State Corporation vs Ashok K

- 13 -

NC: 2025:KHC:8456-DB

Agarwal and Others [(2006) 9 SCC 617] has

held :

"5. Section 31 of the Act contains special provisions for enforcement of claims by State Financial Corporations. It is by way of a legal fiction that the procedure akin to execution of decrees under the Code of Civil Procedure has been permitted to be invoked. But one cannot lose sight of the fact that there is no decree or order of a civil court when we are dealing with applications under Section 31 of the Act. The legal fiction at best refers to a procedure to be followed. It does not mean that a decree or order of a civil court is being executed, which is a sine qua non for invoking Article 136. The proposition set out in the case of Gujarat State Financial Corporation (supra) found support in M/s. Everest Industrial Corporation and Others v. Gujarat State Financial Corporation 1987 (3) SCC 597. Again in Maganlal etc. vs. Jaiswal Industries Neemach & Ors. 1989 (3) SCR 696 this court noticed that an order under Section 32 is not a decree stricto-sensu as defined in Section 2(2) of the Code of Civil Procedure, the financial Corporation could not be said

- 14 -

NC: 2025:KHC:8456-DB

to be a decree holder. This makes it clear that while dealing with an application under Sections 31 and 32 of the Act there is no decree or order of a civil court being executed. It was only on the basis of a legal fiction that the proceedings und er Section 31 are treated as akin to execution proceedings. In fact this Court has observed that there is no decree to be executed nor there is any decree holder or judgment debtor and therefore in a strict sense it cannot be said to be a case of execution of a decree. Article 136 of the Limitation Act has no application in the facts of the present case. Article 136 specifically uses the word s "decree or order of any civil court". The application under Sections 31 and 32 of the State Financial Corporation Act is not by way of execution of a decree or order of any civil court.

6. Article 137 of the Limitation Act applies in the facts of the present case. When Article 137 is applied, the application moved by the appellant- Corporation on 2nd January, 1992 for proceeding against the sureties i.e. the respondents herein, was clearly barred by time and the courts below

- 15 -

NC: 2025:KHC:8456-DB

were correct in holding so. To recall the facts of the present case, the notice demanding repay ment of the amount of loan was issued against the borrower, that is, M/s. Crystal Marketing Private Limited on 8th March, 1983 and the application under Sections 31 and 32 of the State Financial Corporation was filed against the said borrower on 25th October, 1983. The liability of sureties had crystalised then."

11. Sri Venkatesh Arbatti did not dispute

applicability of Article 137 of the Limitation Act,

but he based his argument with reference to

another judgment of the Supreme Court in Deepak

Bhandari vs Himachal Pradesh State Industrial

Development Corporation [(2015) 5 SCC 518],

where it was held that the contract of indemnity

executed by guarantors was independent, and right

to claim for the balance arose under the contract

of indemnity when the sale proceeds were found

insufficient. Sri G.Krishna Murthy submitted that

Deepak Bhandari was not applicable in as much

- 16 -

NC: 2025:KHC:8456-DB

as petition under Section 31 against the

guarantors was filed for the balance that remained

after exhausting remedy under Section 29, but in

the present case, guarantee was invoked under

Section 30 of SFC Act, and therefore starting point

of limitation was from the day when notice under

Section 30 was issued.

12. In Deepak Bhandari, there is a

reference to Maharashtra State Financial

Corporation vs Ashok Agarwal and it has been

observed that the question that arose there was

which of the two Articles namely 136 or 137 of the

Limitation Act was applicable, but did not discuss

the issue in regard to starting date for counting

the period of limitation. And the facts in that case

show that financial corporation, i.e., Himachal

Pradesh State Industrial Development Corporation

instituted a suit invoking deed of indemnity

executed by the guarantor, it did not take action

- 17 -

NC: 2025:KHC:8456-DB

under Section 31 of SFC Act. In those set of

circumstance it was held that the case would fall

under Article 55 of the Limitation Act and the right

to sue on a contract of indemnity guarantee would

arise when the contract was broken. Thus it is

clear that the appellant cannot seek assistance

from Deepak Bhandari. Given a careful reading

to Section 31 it figures out that invocation of

Section 30 of SFC Act is, as has been already

referred, one of the circumstances for initiating

proceeding under Section 31 before the District

Judge. That means if notice under Section 30 is

issued to the industrial concern, it is a notice

issued to guarantors too. This meaning can be

ascribed, for Section 31 provides for action not

only against industrial concern, but also against

guarantors for one or more of the reliefs envisaged

in that Section. In this view if notice was issued

under Section 30, starting point would be date of

notice.

- 18 -

NC: 2025:KHC:8456-DB

13. In this case, the undisputed facts are

that,

(i) As per clause 2 of Ex.P3, the 'Deed of

Guarantee' the corporation i.e.,

appellant shall b e entitled to treat the

guarantors as principal borrowers for all

the due repayment and covenants ..........

(ii) Clause 4 stipulates that any action taken

by the appellant against the company

and an intimation in writing sent to the

company by the appellant that a default

or breach has occurred shall be treated

as final and conclusive proof as to the

facts stated therein and be binding on

the guarantors.

(iii) Exs.R3 to R8 are the demand notices to

respondent No.1-company for the

amount due. Issuance of notices is not

disputed. Exs.R3 to R5 bear the date

- 19 -

NC: 2025:KHC:8456-DB

15.6.1988 and Exs. R6 to R8 bear the

date 15.9.1988.

(iv) In Ex.R10 there is a reference to notice

dated 15.05.1998, issued by the

appellant demanding repayment of

Rs.1,65,60,463/- which was the sum

due as on 20.03.1998.

(v) 29.6.1998 was the date of passing a

resolution by the appellant to invoke

Section 29 of SFC Act.

(vi) On 29.12.2000 appellant issued legal

notice to respondents 2 and 3 invoking

guarantee deed.

Though guarantee deed was invoked on

29.12.2000, neither that date nor the date of

passing of a resolution to invoke Section 29 i.e.,

29.06.1998 can be considered as starting point of

limitation. 15.06.1988 was the date to be

- 20 -

NC: 2025:KHC:8456-DB

reckoned for counting, and thus seen, petition,

having been filed on 8.6.2001 was time barred.

14. Therefore the conclusion is that the

impugned order does not suffer from legal

infirmity. The appeal deserves to be dismissed

and ordered accordingly.

Sd/-

(SREENIVAS HARISH KUMAR) JUDGE

Sd/-

(K. V. ARAVIND) JUDGE

CKL

 
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