Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mrs.Meena Vijay vs Canara Bank
2025 Latest Caselaw 2500 Kant

Citation : 2025 Latest Caselaw 2500 Kant
Judgement Date : 17 January, 2025

Karnataka High Court

Mrs.Meena Vijay vs Canara Bank on 17 January, 2025

                                                 -1-
                                                             NC: 2025:KHC:1860-DB
                                                             W.P. No.39266/2018
                                                         C/W W.P. No.11741/2021
                                                             W.P. No.15424/2021


                           IN THE HIGH COURT OF KARNATAKA AT BENGALURU
                             DATED THIS THE 17TH DAY OF JANUARY, 2025
                                              PRESENT
                             THE HON'BLE MRS. JUSTICE ANU SIVARAMAN
                                                AND
                            THE HON'BLE MR. JUSTICE VIJAYKUMAR A. PATIL
                              WRIT PETITION NO.39266/2018 (GM-DRT)
                                                C/W
                              WRIT PETITION NO.11741/2021 (GM-DRT)
                              WRIT PETITION NO.15424/2021 (GM-DRT)


                      IN W.P. No.39266/2018:

                      BETWEEN:

                      1.    MRS. MEENA VIJAY
                            W/O LATE K. VIJAY
                            AGED ABOUT 68 YEARS
Digitally signed by         R/AT PAI TOWERS
ARSHIFA BAHAR
KHANAM                      BEEINAGUDDA, UDUPI-576101.
Location: HIGH
COURT OF
KARNATAKA                   ALSO R/AT. NO.9/5-2
                            FIRST FLOOR (OUT HOUSE)
                            6TH CROSS, 2ND 'A' MAIN
                            GOVINDARAJA NAGAR
                            VIJAYNAGAR, BANGALORE-40.

                      2.    M/S. EMVEE COMFORTS AND TRAVELS LTD
                            OFFICE AT R/AT. PAI TOWERS
                            BEEINAGUDDA, UDUPI-576101
                            REP. BY ITS MANAGING DIRECTOR
                            MRS. MEENA VIJAY.
                                                                   ...PETITIONERS
                      (BY SRI. D. SESHADRI NAIDU, SR. ADV., FOR
                          SRI. PRAKASH M.H. ADV.,)
                           -2-
                                    NC: 2025:KHC:1860-DB
                                    W.P. No.39266/2018
                                C/W W.P. No.11741/2021
                                    W.P. No.15424/2021


AND:

THE AUTHORIZED OFFICER
CANARA BANK
OFFICE AT NO.38 AND 39
5TH CROSS ROAD, MALLESHWARAM
BANGALORE-560003
REP. BY ITS SENIOR MANAGER.
                                          ...RESPONDENT

(BY SRI. DHANANJAY VIDYAPATI JOSHI, SR. ADV., FOR
    SRI. VIKRAM UNNI RAJAGOPAL, ADV.,)
                          ---

     THIS W.P. IS FILED UNDER ARTICLES 226 AND 227 OF
THE CONSTITUTION OF INDIA, PRAYING TO CALL FOR
RECORDS IN RA 65/2008 ON THE FILE OF HON'BLE DEBT
RECOVERY APPELLATE TRIBUNAL, CHENNAI ARISING OUT OF
O.A.335/2003 OF THE RECOVERY TRIBUNAL, BANGALORE.
ISSUE A WRIT OR ORDER IN THE NATURE OF CERTIORARI
THEREBY QUASHING THE JUDGMENT AND ORDER DATED
11.07.2018 PASSED BY THE HON'BLE DEBT RECOVERY
APPELLATE TRIBUNAL, CHENNAI IN RA 65/2008 ARISING OUT
OF O.A.NO.335/2003 PASSED BY THE DEBT RECOVERY
TRIBUNAL, BANGALORE DIRECTING THE PETITIONERS TO PAY
50% OF THE O.A. AMOUNT WITHOUT INTEREST AS PER
ANNEXURE 'A'.


IN W.P. NO.11741/2021:

BETWEEN:

   EMVEE COMFORTS AND TRAVELS LIMITED
   REP. BY MRS. MEENA VIJAY
   W/O LATE KARUNAKARA VIJAY
   AGED ABOUT 70 YEARS
   R/O NO.9/5-2, 1ST FLOOR
   OUT HOUSE, 6TH CROSS
   SECOND A MAIN
                             -3-
                                      NC: 2025:KHC:1860-DB
                                      W.P. No.39266/2018
                                  C/W W.P. No.11741/2021
                                      W.P. No.15424/2021


    GOVINDARAJANAGAR
    BANGALORE-560040.
                                         ...PETITIONER
(BY SRI. D. SESHADRI NAIDU, SR. ADV., FOR
    SRI. PRAKASH M.H. ADV.,)

AND:

    CANARA BANK
    MALLESHWARAM BRANCH
    BANGALORE-560006.
                                        ...RESPONDENT

(BY SRI. DHANANJAY VIDYAPATI JOSHI, SR. ADV., FOR
    SRI. VIKRAM UNNI RAJAGOPAL, ADV.,)
                        ---

    THIS W.P. IS FILED UNDER ARTICLE 226 AND 227 OF
THE CONSTITUTION OF INDIA, PRAYING TO CALL FOR THE
ENTIRE RECORDS IN APPEAL NO.R.A.114/2013 FROM DEBT
RECOVERY APPELLATE TRIBUNAL CHENNAI. CALL FOR
ENTIRE RECORD IN O.A. NO.279/2003 FROM DEBT
RECOVERY TRIBUNAL BANGALORE.       PASS A WRIT OF
CERTIORARI OR ANY ORDER OF WRIT IN THE NATURE OF
CERTIORARI QUASHING THE IMPUGNED ORDER PASSED
BY HON'BLE DEBT RECOVERY APPELLATE TRIBUNAL
CHENNAI IN THE APPEAL RA.NO.114/2013 (FOUND AT
ANNEXURE -A SUPRA) DATED 19/03/2020 & ETC.

IN W.P. NO.15424/2021:

BETWEEN:

    MRS. MEENA VIJAY
    NO.9/5-2, FIRST FLOOR
    OUTHOUSE, 6TH CROSS
    GOVINDRAJANAGAR
    BANGALORE-560040
    MOB 8618209165.
                                         ...PETITIONER
(BY SRI. D. SESHADRI NAIDU, SR. ADV., FOR
    SRI. PRAKASH M.H. ADV.,)
                            -4-
                                      NC: 2025:KHC:1860-DB
                                      W.P. No.39266/2018
                                  C/W W.P. No.11741/2021
                                      W.P. No.15424/2021




AND:

   CANARA BANK
   MALLESHWARAM BRANCH
   BANGALORE-560003
   (HEREINAFTER REFERRED AS THE BANK).

                                        ...RESPONDENT

(BY SRI. DHANANJAY VIDYAPATI JOSHI, SR. ADV., FOR
    SRI. VIKRAM UNNI RAJAGOPAL, ADV.,)
                        ---

    THIS W.P. IS FILED UNDER ARTICLE 226 AND 227 OF
THE CONSTITUTION OF INDIA, PRAYING TO CALL FOR THE
ENTIRE RECORDS FROM THE DRAT CHENNAI RELATING TO
AIR-889/2015. CALL FOR THE ENTIRE RECORDS FROM
THE DEBT RECOVERY TRIBUNAL BANGALORE IN OA NO.
279/2003. PASS A WRIT OF CERTIORARI OR ANY OTHER
ORDER IN THE NATURE OF WRIT OF CERTIORARI
QUASHING THE IMPUGNED ORDER PASSED BY THE DRAT
IN THE APPEAL IN AIR-889/2015 DATED 23.04.2019
(FOUND AT ANNEXURE-1 SUPRA) & ETC.,


       THESE WRIT PETITIONS HAVING BEEN HEARD AND
RESERVED      ON    08.01.2025,     COMING     ON     FOR
PRONOUNCEMENT OF ORDER, THIS DAY VIJAYKUMAR A.
PATIL J., MADE THE FOLLOWING:



CORAM:    HON'BLE MRS. JUSTICE ANU SIVARAMAN
          and
          HON'BLE MR. JUSTICE VIJAYKUMAR A. PATIL
                                -5-
                                          NC: 2025:KHC:1860-DB
                                          W.P. No.39266/2018
                                      C/W W.P. No.11741/2021
                                          W.P. No.15424/2021


                          CAV ORDER

  (PER: HON'BLE MR. JUSTICE VIJAYKUMAR A. PATIL)

     W.P.No.11741/2021 is filed by Emvee Comforts and

Travels Limited challenging the order dated 19.03.2020

passed    in         R.A.No.114/2013      (arising    out     of

O.A.No.279/2003 on the file of the Debts Recovery

Tribunal, Bengaluru) by the Debts Recovery Appellate

Tribunal, Chennai.

     W.P.No.39266/2018 is filed by Mrs. Meena Vijay and

another challenging the order dated 11.07.2018 passed in

R.A.No.65/2008 (arising out of O.A.No.335/2003 on the

file of the Debts Recovery Tribunal, Bengaluru) by the

Debts Recovery Appellate Tribunal, Chennai.

     W.P.No.15424/2021 is filed by Mrs. Meena Vijay

challenging    the    order   dated    23.04.2019    passed   in

A.I.R.No.889/2015 (arising out of O.A.No.279/2003 on the

file of the Debts Recovery Tribunal, Bengaluru) by the

Debts Recovery Appellate Tribunal, Chennai.
                                 -6-
                                               NC: 2025:KHC:1860-DB
                                               W.P. No.39266/2018
                                           C/W W.P. No.11741/2021
                                               W.P. No.15424/2021


     2.    The parties are referred to as per their rankings

before the Debts Recovery Tribunal (hereinafter referred

to as 'the DRT').



     3.    The      applicant         -     Canara           Bank      filed

O.A.No.279/2003 seeking relief of recovery certificate

against   the    defendants     for       recovery      of    a   sum    of

Rs.1,59,57,631/- along with interest and O.A.No.335/2003

seeking   relief    of   recovery         certificate        against    the

defendants for recovery of a sum of Rs.2,09,70,434/-

along with interest.      The defendant No.5 filed written

statement in both the applications before the DRT by

denying the averments made in the application.                         It is

averred that there is no transaction of debtor and creditor

between the defendant Nos.5 and 6 and the applicant and

they have not borrowed any money or stood as surety for

the alleged claim and there is no privity of contract with

the applicant - Bank. Hence, there is no debt or liability

against the defendant as well as defendant No.6 -

Company and they cannot be held responsible for payment
                                  -7-
                                               NC: 2025:KHC:1860-DB
                                           W.P. No.39266/2018
                                       C/W W.P. No.11741/2021
                                           W.P. No.15424/2021


of claim of the applicant-Bank. They sought for dismissal

of the application.



        4.     In   O.A.No.279/2003,     the    applicant    -   Bank

examined one witness and got marked Exs.A1 to A20 and

in O.A.No.335/2003, examined one witness and got

marked Exs.A1, A3 to A19.          The defendant No.5 did not

adduce any evidence in O.A.No.279/2003.



        5.     The DRT in O.A.No.279/2003 held that the

applicant - Bank is unable to prove the case against

defendant Nos.1 and 6 and allowed the application against

defendant Nos.2, 4 and 5 by directing jointly and severally

to pay a sum of Rs.1,59,57,631/-.          In O.A.No.335/2003,

the DRT held that the defendant Nos.2 and 4 are jointly

and severally liable to pay a sum of Rs.2,09,70,434/-

along        with    interest.     The     applicant        preferred

R.A.Nos.114/2013 and 65/2008 challenging both the

orders of the DRT before the DRAT and the defendant No.5

challenged the order of the DRT in O.A.No.279/2003
                                -8-
                                         NC: 2025:KHC:1860-DB
                                         W.P. No.39266/2018
                                     C/W W.P. No.11741/2021
                                         W.P. No.15424/2021


before the DRAT in A.I.R.No.889/2015.             The Debts

Recovery Appellate Tribunal (hereinafter referred to as 'the

DRAT'), by the impugned orders dated 11.07.2018 and

19.03.2020 allowed the appeals filed by the applicant-

Canara       Bank   and   by   the   impugned   order   dated

23.04.2019 dismissed the appeal filed by the defendant

No.5    in    A.I.R.No.889/2015.      Being   aggrieved,    the

defendant No.6 filed W.P.No.11741/2021, defendant Nos.5

and 6 filed W.P.No.39266/2018 and defendant No.5 filed

W.P.No.15424/2021.



       6.     Sri.D.Seshadri Naidu, learned Senior counsel

appearing for the defendant Nos.5 and 6 submits that the

DRT in O.A.No.279/2003 has come to the conclusion that

no case is made out against the petitioner - defendant

No.6 and in O.A.No.335/2003, the DRT dismissed the

application of the Bank against the petitioner - defendant

Nos.5 and 6. However, the DRAT without considering any

of the aspects has allowed the applications filed by the

Bank by holding defendant Nos.5 and 6 liable.              It is
                                   -9-
                                                NC: 2025:KHC:1860-DB
                                                W.P. No.39266/2018
                                            C/W W.P. No.11741/2021
                                                W.P. No.15424/2021


submitted that there is no privity of contract between the

defendant Nos.5, 6 and the applicant - Bank. Hence, the

question of proceeding against the answering defendants

would not arise.         In support of the said contention, he

placed reliance on the decision of the Hon'ble Supreme

Court in the case of M.C.CHACKO Vs. STATE BANK OF

TRAVANCORE, TRIVANDRUM1.                     It is further submitted

that       the    depositors   were   not    made   parties   to   the

proceedings before the DRT. Hence, the application ought

to have been rejected by the DRAT. It is also submitted

that there is no pleading that the defendant Nos.5 and 6

have played fraud and received the money from defendant

No.2.        Hence, the order of the DRAT is required to be

interfered in the present proceedings. It is contended that

the criminal proceedings initiated has resulted in acquittal

of the accused and the finding recorded by the Sessions

Court in Spl. C.C.No.245/2002 c/w Spl.C.C.No.84/2008

clearly demonstrates that the officials of the applicant -

Bank were negligent and the Investigating Officer has not

1
    (1969) 2 SCC 343
                                  - 10 -
                                              NC: 2025:KHC:1860-DB
                                              W.P. No.39266/2018
                                          C/W W.P. No.11741/2021
                                              W.P. No.15424/2021


recorded the statements of the depositors nor they have

been examined before the Court.               The finding of the

Sessions Court further demonstrates that the defendant

Nos.5 and 6 have not played any role in the entire

transaction. Hence, the finding of the DRAT is contrary to

the material available on record which requires to be

interfered.     It is further contended that the petitioner-

defendant No.5 in W.P.No.15424/2021 has challenged the

order of the DRAT dated 23.04.2019 wherein it has

dismissed the appeal for non-deposit of 50% of the

statutory amount. It is also contended that the defendant

No.5 has no role in the entire transaction and she has lost

her husband-defendant No.3 during the pendency of the

proceedings.



     7.       Learned   Senior     Counsel    appearing   for   the

petitioner refers to Tannan's Banking Law and submits

that the entire transaction amounts to conversion and in

the case of conversion, the remedy to the Banker is to

proceed against the defendant No.2 and not against the
                             - 11 -
                                         NC: 2025:KHC:1860-DB
                                         W.P. No.39266/2018
                                     C/W W.P. No.11741/2021
                                         W.P. No.15424/2021


defendant Nos.5 and 6, assuming that they have received

the amount wrongfully also, it cannot be termed as debt.

Hence, he seeks to allow the writ petitions filed by the

defendant Nos.5 and 6.



     8.   Per   contra,   Sri.Dhananjay     Vidyapati   Joshi,

learned Senior counsel for the respondent supports the

impugned orders of the DRAT and submits that the DRAT

has recorded the clear finding based on the evidence

available before it that the defendant Nos.5 and 6 are

equally liable to pay the money to the applicant - Bank as

they are the beneficiaries of the entire transaction even in

the absence of any contract between the Bank and the

defendant Nos.5 and 6. It is submitted that the DRAT has

also taken note of the fact that there is negligence on the

part of the officials of the Bank.    Hence, 50% liability is

saddled on the defendants and the said finding of the

DRAT is accepted by the Bank. Hence, the finding of the

DRAT does not call for any interference.        It is further

submitted that the DRAT has rightly interpreted the word
                                     - 12 -
                                                 NC: 2025:KHC:1860-DB
                                                 W.P. No.39266/2018
                                             C/W W.P. No.11741/2021
                                                 W.P. No.15424/2021


'debt' as defined in Section 2(g) of the Recovery of Debts

and Bankruptcy Act, 1993 (hereinafter referred to as 'the

Act') and directed the defendants to pay 50% of the

amount. It is also submitted that the DRAT has recorded

the finding that the money involved is public money and

on account of the negligence, fraud and mischief, the

amount is paid to the defendant No.6.                     Hence, the

defendants are liable to pay the amount. It is contended

that the finding of the Sessions Court has no bearing on

the issue involved before the DRAT and the finding cannot

be looked into as the standard of proof required in the

present         proceedings   and     proof    required   in   criminal

proceedings are different.           In support of his contentions,

he has placed reliance on the decision of the Hon'ble

Supreme Court in the case of EUREKA FORBES LTD. Vs.

ALLAHABAD BANK2 and the decision of the Bombay High

Court in the case of AMIT H. JHAVERI AND ANOTHER




2
    (2010) 6 SCC 193
                                         - 13 -
                                                          NC: 2025:KHC:1860-DB
                                                          W.P. No.39266/2018
                                                      C/W W.P. No.11741/2021
                                                          W.P. No.15424/2021


Vs. BANK OF BARODA, MUMBAI AND OTHERS3.                                             He

seeks to dismissal the writ petitions.



          9.      We have heard the arguments of the learned

Senior counsels appearing for the parties and meticulously

perused the material available on record including the

Tribunal          records.        The     only         point    that       arise    for

consideration in these petitions is:

          "Whether the            impugned orders of the

          DRAT calls for any interference in these

          writ petitions?"



          10.     Before considering the issue involved in these

petitions, it would be necessary to refer to the relevant

facts.

          (a)       The       applicant          -     Canara        Bank          filed

O.A.No.279/2003 seeking relief of recovery certificate

against         the     defendants      for          recovery   of     a    sum      of

Rs.1,59,57,631/- in favour of the applicant along with


3
    (2011) 1 Mh.L.J.(DB) 55
                                 - 14 -
                                              NC: 2025:KHC:1860-DB
                                              W.P. No.39266/2018
                                          C/W W.P. No.11741/2021
                                              W.P. No.15424/2021


interest at 16% p.a. compounded quarterly from the date

of   filing   of     the   application      till    realisation     and

O.A.No.335/2003 seeking relief of recovery certificate

against   the      defendants   for      recovery    of   a   sum    of

Rs.2,09,70,434/- in favour of the applicant along with

interest at 16% p.a. compounded quarterly from the date

of filing of the application till realisation.

      (b) The applicant - Canara Bank averred that on

08.05.1999 it received a remittance of U.S. $3,70,000

from Rabo Bank Asia Ltd. through Chase Manhatten Bank,

New York on the basis of the an account opening form,

ostensibly signed by Sri.Prakash N. Punjabi and Sri.Tej

Narsingdas Navalrai, the applicant opened foreign currency

non-resident kamadhenu deposit account for a period of

one year for the amount of the said remittance. The said

deposit account was authorised to be opened by the

defendant No.1. It is further averred that on 08.05.1999

the defendant No.2 came to the Bank and presented the

power of attorney apparently executed by the said

depositors authorising him to open and operate the bank
                                - 15 -
                                            NC: 2025:KHC:1860-DB
                                            W.P. No.39266/2018
                                        C/W W.P. No.11741/2021
                                            W.P. No.15424/2021


account, sign cheques, withdraw amount and to raise loan

etc. The defendant No.2 presented non-resident ordinary

savings bank account opening form claiming that it is

signed by the aforesaid depositors and based on such

form, non-resident ordinary savings bank account was

opened in the name of said depositors.

     (c) It is also averred that the defendant No.2

presented a letter addressed to the Bank apparently

signed by the above referred depositors stating that they

need a loan of Rs.1,16,50,000/- against their deposit for

personal commitment and they have deputed their GPA

holder - defendant No.2 for completing the loan process.

     (d)    It   is   contended     that   the   defendant    No.2

submitted    loan     application   and    based   on   the   GPA,

executed demand promissory note for Rs.1,16,50,000/- in

favour of the Bank and based on those documents, the

applicant - Canara Bank sanctioned and disbursed loan of

Rs.1,16,50,000/- on the security of the above deposit and

amount was credited to non-resident ordinary savings
                             - 16 -
                                         NC: 2025:KHC:1860-DB
                                         W.P. No.39266/2018
                                     C/W W.P. No.11741/2021
                                         W.P. No.15424/2021


bank account of the above said depositors opened by the

defendant No.2.

     (e) The defendant No.2 issued two Cheques in favour

of the defendant No.6 for Rs.1.1 Crore and Rs.6,43,900/-,

respectively. Thus, withdrew the whole amount from the

said non-resident ordinary savings bank account.         The

amount in the fixed deposit was due to mature on

06.05.2000 which was provided as security to the loan and

on maturity, the amount was adjusted towards the loan

and remaining balance amount of U.S. $80,538.46 was

remitted to the State Bank of India, Hong Kong on

21.06.2000 for the credit of the depositor's account. The

SBI, Hong Kong Branch sent a message to the applicant

stating that they do not have any instructions from the

depositors with regard to the said amount.

     (f) It is further contended that the said depositors

complained to the Banking Ombudsmen in Karnataka

seeking payment of US $3,88,854.51 being maturity value

of the deposit with interest. It is also contended that they

have not executed any power of attorney nor authorised
                               - 17 -
                                              NC: 2025:KHC:1860-DB
                                            W.P. No.39266/2018
                                        C/W W.P. No.11741/2021
                                            W.P. No.15424/2021


anyone to receive any loan. The Banking Ombudsmen on

hearing   the   parties   passed       an   award   directing   the

applicant - Bank to restore the amount to the depositors.

Pursuant to the award of the Banking Ombudsmen, the

applicant - Bank debited a sum of Rs.1,53,83,910/- to

Sundry Assets - Sundry Debenture account and renewed

the deposit as directed by the Banking Ombudsmen.

       (g) It is contended that FIR was lodged with the CBI

against the defendant No.1 and others alleging that their

fraudulent acts caused wrongful loss to the applicant -

Bank. The investigating agency filed charge sheet against

the defendant Nos.1, 3 to 6 and others.              The criminal

proceedings initiated against certain defendants resulted in

acquittal by the Sessions Court in Spl.C.C.No.245/2002

c/w Spl.C.C.No.84/2008.         The applicant-Bank initiated

proceedings before the DRT Bangalore.

       (h) The defendant No.5 filed written statement in

both    the   applications   before     the   DRT    denying    the

averments made in the application.             It is averred that

there is no transaction of debtor and creditor between the
                              - 18 -
                                             NC: 2025:KHC:1860-DB
                                          W.P. No.39266/2018
                                      C/W W.P. No.11741/2021
                                          W.P. No.15424/2021


defendant No.5 and the applicant and she has not

borrowed any money or stood as surety for the alleged

claim and there is no privity of contract with the applicant

- Bank.   Hence, there is no debt or liability against the

defendants as well as defendant No.6 - Company.                 It is

further   averred   that   the   Managing       Director   of    the

defendant No.6 - Company is no more and other Directors

of the Company are not made parties to the application.

Hence, the application is liable to be rejected.      It is denied

that the defendant Nos.5 and 6 have no connection with

the alleged transaction or the alleged fraud said to have

been committed in respect of the said account of the said

depositors. It is also averred that the defendant No.2 was

acting on behalf of the said two depositors in connection

with certain business venture with the defendant No.6-

Company. So the defendant No.6 was a bona fide person

to deal with the transaction. Hence, defendant Nos.5 and

6 cannot be held responsible for payment of claim of the

applicant-Bank.      She    sought     for    dismissal    of    the

application.
                                     - 19 -
                                                     NC: 2025:KHC:1860-DB
                                                 W.P. No.39266/2018
                                             C/W W.P. No.11741/2021
                                                 W.P. No.15424/2021




      11.      Keeping in mind the aforesaid facts, we need to

consider the contention advanced by the learned Senior

Counsel for the defendant Nos.5 and 6 that there is no

privity of contract between the applicant-Bank and the

defendant Nos.5 and 6 and the DRAT has erred in

reversing the orders of the DRT by saddling 50% of

liability    on   the    defendants.           To     consider    the    said

contention, it would be relevant to refer Section 2(g) of

the Act which reads as under:

               2(g) "debt" means any liability (inclusive of
            interest) which is claimed as due from any
            person by a bank or a financial institution or by a
            consortium of banks or financial institutions
            during the    course     of any business activity
            undertaken    by   the      bank     or    the   financial
            institution or the consortium under any law for
            the time being in force, in cash or otherwise,
            whether secured or unsecured, or assigned, or
            whether payable under a decree or order of any
            civil court or any arbitration award or otherwise
            or under a mortgage and subsisting on, and
            legally   recoverable      on,     the    date   of   the
            application and includes any liability towards
                               - 20 -
                                           NC: 2025:KHC:1860-DB
                                           W.P. No.39266/2018
                                       C/W W.P. No.11741/2021
                                           W.P. No.15424/2021


       debt securities which remains unpaid in full or
       part after notice of ninety days served upon the
       borrower by the debenture trustee or any other
       authority in whose favour security interest is
       created for the benefit of holders of debt
       securities or;


     12.    The Hon'ble Supreme Court in the case of

Eureka Forbes Ltd. referred supra at paragraphs 47 to

52 held as under:

             47. The next question of law, that we are
      called upon to consider, is the ambit and scope of
      the provisions of Section 2(g) of the Recovery Act,
      on which the entire case of the parties hinges. We
      have already noticed that the appellant has
      argued with great vehemence that, there was no
      privity of contract and they were not covered
      under the definition of "debt", and as such,
      recovery proceedings could not be initiated, much
      less, recovery could be effected from them under
      the provisions of the Act.

            48. Section 2(g) of the Recovery Act reads as
      under:
           "2. (g) 'debt' means any liability (inclusive of
      interest) which is claimed as due from any person
      by a bank or a financial institution or by a
                               - 21 -
                                            NC: 2025:KHC:1860-DB
                                           W.P. No.39266/2018
                                       C/W W.P. No.11741/2021
                                           W.P. No.15424/2021


consortium of banks or financial institutions during
the course of any business activity undertaken by
the     bank    or   the   financial     institution     or     the
consortium under any law for the time being in
force, in cash or otherwise, whether secured or
unsecured, or assigned, or whether payable under
a decree or order of any civil court or any
arbitration     award      or     otherwise    or       under    a
mortgage        and     subsisting       on,      and     legally
recoverable on, the date of the application;"


        49. The Recovery Act of 1993 was enacted
primarily for the reasons that the banks and
financial institutions should be able to recover
their dues without unnecessary delay, so as to
avoid any adverse consequences in relation to the
public funds. The Statement of Objects and
Reasons of this Act clearly states that banks and
financial      institutions     at     present,     experience
considerable difficulties in recovering loans and
enforcements of securities charged with them.
The existing procedure for recovery of dues of the
Bank and the financial institutions block significant
portion of their funds in unproductive assets, the
value of which deteriorates with the passage of
time.    Introduction      of     similar   procedure         was
suggested by the Tiwari Committee. The Act
provided for the establishment of the Tribunals
                             - 22 -
                                            NC: 2025:KHC:1860-DB
                                          W.P. No.39266/2018
                                      C/W W.P. No.11741/2021
                                          W.P. No.15424/2021


and Appellate Tribunals and modes for expeditious
recovery of dues to the banks and financial
institutions.

      50. In this background, let us read the
language of Section 2(g) of the Recovery Act. The
plain reading of the section suggests that the
legislature has used a general expression in
contradistinction to specific, restricted or limited
expression.      This     obviously       means   that,   the
legislature intended to give wider meaning to the
provisions.      Larger     area     of    jurisdiction   was
intended to be covered under this provision so as
to ensure attainment of the legislative object i.e.
expeditious recovery and providing provisions for
taking such measures which would prevent the
wastage of securities available with the banks and
financial institutions.

    51. We may notice some of the general
expressions used by the framers of law in this
provision:
   (a) any liability;
   (b) claim as due from any person;
   (c) during the course of any                     business
activity undertaken by the bank;
   (d) where secured or unsecured;
   (e) and lastly legally recoverable.

      52. All the above expressions used in the
definition      clause    clearly     suggest     that,   the
                                - 23 -
                                                 NC: 2025:KHC:1860-DB
                                            W.P. No.39266/2018
                                        C/W W.P. No.11741/2021
                                            W.P. No.15424/2021


      expression "debt" has to be given general and
      wider meaning; just to illustrate, the word "any
      liability" as opposed to the word "determined
      liability" or "definite liability" or "any person" in
      contrast to "from the debtor". The expression
      "any person" shows that the framers do not wish
      to restrict the same in its ambit or application.
      The legislature has not intended to restrict to the
      relationship of a creditor or debtor alone. General
      terms,   therefore,     have      been      used    by    the
      legislature to give the provision a wider and liberal
      meaning. These are generic or general terms.
      Therefore, it will be difficult for the Court, even on
      cumulative reading of the provision, to hold that
      the expression should be given a narrower or
      restricted   meaning.     What      will    be     more    in
      consonance with the purpose and object of the Act
      is to give this expression a general meaning on its
      plain language rather than apply unnecessary
      emphasis or narrow the scope and interpretation
      of these provisions, as they are likely to frustrate
      the very object of the Act.


     13.   The Hon'ble Supreme Court has considered the

scope and ambit of Section 2(g) of the Act and held that

the expression 'debt' has to be given general and wider

meaning and legislature has not intended to restrict the
                              - 24 -
                                            NC: 2025:KHC:1860-DB
                                           W.P. No.39266/2018
                                       C/W W.P. No.11741/2021
                                           W.P. No.15424/2021


relationship of creditor or debtor alone.        Similar view is

taken by the Bombay High Court in the case of AMIT H.

JHAVERI AND ANOTHER referred supra.                    The said

decision of the Bombay High Court was challenged before

the Hon'ble Supreme Court which came to be dismissed.

Similar view is taken by the Delhi High Court in M/s.

J.U.MANSUKHANI         &   CO.        AND   ANOTHER     referred

supra.


     14.    In view of the clear opinion of the Hon'ble

Supreme Court and the other High Courts on the issue,

the contention of the defendant Nos.5 and 6-petitioners

that there is no privity of contract between the defendant

Nos.5 and 6 and the Bank has no merit and is accordingly

rejected.    The decision relied by the learned Senior

Counsel for the defendant Nos.5 and 6 in the case of

M.C.CHACKO referred supra, has no application to the

facts and circumstances of the case in view of the specific

definition of 'debt' under the Act.
                               - 25 -
                                           NC: 2025:KHC:1860-DB
                                           W.P. No.39266/2018
                                       C/W W.P. No.11741/2021
                                           W.P. No.15424/2021


     15.   The   second    contention      advanced     by   the

defendant Nos.5 and 6 that the depositors were not made

parties to the proceedings before the DRT and DRAT is

also required to be rejected. The definition of 'debt' and

its interpretation by the Hon'ble Supreme Court and other

High Courts makes it clear that any legally recoverable

debt is a debt within the ambit of the Act.           Hence, the

applicant-Bank is within their rights to file an application to

recover the money from the defendants.            The material

available on record indicates that the depositors have

approached    the   Banking     Ombudsmen       and    the   said

Ombudsmen has passed the decree against the applicant-

Bank directing it to make good the deposit amount. The

material further makes it clear that the defendant Nos.5

and 6 who are the present petitioners have received the

money on the same day from the applicant - Bank.              In

addition, the defendant Nos.5 and 6 have failed to adduce

any evidence before the DRT to prove that the transaction

between them and the defendant No.2 is a bona fide one.

In the absence of such evidence, the defendant Nos.5 and
                            - 26 -
                                         NC: 2025:KHC:1860-DB
                                         W.P. No.39266/2018
                                     C/W W.P. No.11741/2021
                                         W.P. No.15424/2021


6 cannot deny their liability.        The contention of the

defendant Nos.5 and 6 that they have not played any

fraud in receiving the money from the defendant No.2 is

only a bald statement.   The material available on record

prima facie indicates that the defendant Nos.5 and 6 have

admittedly received money from the defendant No.2 and

the said money was disbursed in their favour on the said

day.   In our considered view, the pleading and evidence

indicate the prima facie involvement of defendant Nos.5

and 6 in the entire transaction which is sufficient for the

applicant-Bank to proceed against them. The judgment of

acquittal by the Sessions Court in Spl.C.C.No.245/2002

c/w Spl.C.C.No.84/2008 has no bearing on the issue

involved in these proceedings.        The standard of proof

required in the criminal proceedings is all together

different than the proceedings before the DRT and DRAT.

The standard of proof required before the DRT and DRAT

is based on preponderance of probabilities and in criminal

proceedings the prosecution is required to prove the case

beyond all reasonable doubt.        If the benefit of doubt is
                                   - 27 -
                                                  NC: 2025:KHC:1860-DB
                                                W.P. No.39266/2018
                                            C/W W.P. No.11741/2021
                                                W.P. No.15424/2021


given to the accused, it would not automatically exonerate

the defendant Nos.5 and 6 from their liability.                Hence,

contrary contentions advanced by the learned Senior

counsel for the defendant Nos.5 and 6 has no merit and is

accordingly rejected.



          16.     The further contention of the learned Senior

Counsel that the defendant No.5 could not deposit the

statutory amount of 50% before the DRAT because of her

poverty.         The DRAT has refused to consider her case on

merits.         The issue with regard to deposit of statutory

amount before the DRAT is no more res integra.                    The

Hon'ble         Supreme   Court   in       the   case   of   NARAYAN

CHANDRA GHOSH Vs. UCO BANK AND OTHERS4 held

that the condition of pre-deposit being mandatory, a

complete waiver of deposit by the applicant with the

Appellate Authority is beyond the provisions of the Act and

at the best, the Appellate Tribunal by recording reasons

reduced the amount of deposit of 50% to an amount not

4
    (2011) 4 SCC 548
                            - 28 -
                                          NC: 2025:KHC:1860-DB
                                        W.P. No.39266/2018
                                    C/W W.P. No.11741/2021
                                        W.P. No.15424/2021


less than 25% of the debt. In the instant case, admittedly

the defendant No.5 has not deposited the statutory

amount.     The DRAT has rejected the application of the

defendant No.5 on 20.03.2019. The defendant No.5 had

filed an application to modify the order dated 20.03.2019.

The said application came to be rejected on 23.04.2019.

The   defendant   No.5   has   assailed    the   order   dated

23.04.2019 wherein the application for modification of the

order dated 20.03.2019 was rejected and there is no

challenge to the order dated 20.03.2019. In view of the

settled position of law, the writ petition filed by the

defendant No.5 in W.P.No.15424/2021 is liable to be

rejected.


      17.   The learned Senior counsel for the defendant

Nos.5 and 6 contended that the entire transaction in these

proceedings amounts to conversion of amount. In support

of the said contention, he refers to Chapter 22 of Tannan's

Banking Law Vol. 2 of 8th Edition. The said contention has

no bearing on the lis involved between the parties.       The
                                   - 29 -
                                               NC: 2025:KHC:1860-DB
                                               W.P. No.39266/2018
                                           C/W W.P. No.11741/2021
                                               W.P. No.15424/2021


issue in the present proceedings is with regard to the debt

and recovery of the said debt by the Bank against the

defendant.      The Hon'ble Supreme Court in the aforesaid

decision has clearly held that debt includes the legally

recoverable amount           by   the Bank.        Hence, for     the

aforementioned reasons, we are of the considered view

that    the   concept   of    conversion      of   amount   has   no

application to the case on hand.



        18.   The DRAT, on appreciation of the pleadings and

evidence available on record exercise both equity and legal

jurisdiction and has modified the orders of the DRT by

fastening 50% liability on the defendants Nos.5 and 6

also.     We do not find any perversity or error in the

aforesaid finding of the DRAT calling for interference under

Article 227 of the Constitution of India.


        19.   For the aforementioned reasons, we proceed to

pass the following:
                               - 30 -
                                           NC: 2025:KHC:1860-DB
                                           W.P. No.39266/2018
                                       C/W W.P. No.11741/2021
                                           W.P. No.15424/2021


                           ORDER

(1) Writ petitions are rejected.

(2) Registry shall transmit back the original records

of the DRT and the DRAT, respectively.

No order as to costs.

Sd/-

(ANU SIVARAMAN) JUDGE

Sd/-

(VIJAYKUMAR A. PATIL) JUDGE

RV

 
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