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

Sajeed.V.M vs The Reserve Bank Of India
2024 Latest Caselaw 5871 Ker

Citation : 2024 Latest Caselaw 5871 Ker
Judgement Date : 23 February, 2024

Kerala High Court

Sajeed.V.M vs The Reserve Bank Of India on 23 February, 2024

Author: Devan Ramachandran

Bench: Devan Ramachandran

             IN THE HIGH COURT OF KERALA AT ERNAKULAM
                               PRESENT
          THE HONOURABLE MR. JUSTICE DEVAN RAMACHANDRAN
    FRIDAY, THE 23RD DAY OF FEBRUARY 2024 / 4TH PHALGUNA, 1945
                      WP(C) NO. 42469 OF 2023
PETITIONER:
           SAJEED.V.M.
           AGED 52 YEARS
           S/O MOOSAKUTTY, PUTHIYAPUNNATHARA HOUSE, POOCHACKAL P.O
           PALIAVALLY, CHERTHALA, ALAPPUZHA DISTRICT, PIN - 688526

          BY ADVS.
          P.DALBI EMMANUEL
          G.ANANTHANARAYANAN
          JOSMY P. THOMAS
          SICILIAMMA C.V



RESPONDENTS:
     1     THE RESERVE BANK OF INDIA
           BRANCH OFFICE, P B.NO.6507, NANDAVANAM, PALAYAM,
           THIRUVANANTHAPURAM, KERALA. REP BY BRANCH MANAGER., PIN
           - 695033

    2     THE BRANCH MANAGER
          ICICI BANK LTD, EDAPPALLY BRANCH, EDAPPALLY P. O, PIN -
          682024

    3     THE DIRECTOR
          TRAMS UNION CIBIL LIMITED, ONE INDIA BULLS CENTER,
          TOWER #2A, 19TH FLOOR, SENAPATI BAPAT MARG, ELPHINSTONE
          ROAD, MUMBAI, PIN - 400013

          BY ADV C.Ajith Kumar



OTHER PRESENT:

          SRIL LAL K.JOSEPH, FOR R2


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
23.02.2024, ALONG WITH WP(C).863/2024, 2363/2024, THE COURT ON THE
SAME DAY DELIVERED THE FOLLOWING:
 WP(C) Nos.42469/2023, 863/2024, 2363/2024

                                      2


             IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                  PRESENT
         THE HONOURABLE MR. JUSTICE DEVAN RAMACHANDRAN
FRIDAY, THE 23RD DAY OF FEBRUARY 2024 / 4TH PHALGUNA, 1945
                         WP(C) NO. 863 OF 2024
PETITIONER:

             SAJEED.V.M
             AGED 52 YEARS
             S/O MOOSAKUTTY, PUTHIYAPUNNATHARA, POOCHACKAL
             P.O, PANAVALLY, CHERTHALA, ALAPPUZHA DISTRICT.,
             PIN - 688526

            BY ADVS.
            P.DALBI EMMANUEL
            G.ANANTHANARAYANAN
            JOSMY P. THOMAS


RESPONDENTS:
    1     THE RESERVE BANK OF INDIA
          REPRESENTED BY BRANCH MANAGER BRANCH OFFICE,
          P.B.NO.6507, NANDAVANAM, PALAYAM,
          THIRUVANANTHAPURAM, KERALA ., PIN - 695033

     2       THE BRANCH MANAGER
             INDIA BULLS HOUSING FINANCE LTD, SAI KRISHNA
             BUILDING, GROUND FLOOR, PMG JUNCTION,
             THIRUVANANTHAPURAM, PIN - 695033

     3       THE DIRECTOR
             TRANS UNION CIBIL LIMITED, ONE INDIA BULLS
             CENTER, TOWER #2A,19TH FLOOR, SENAPATI BAPAT
             MARG, ELPHINSTONE ROAD, MUMBAI, PIN - 400013

             BY ADV C.AJITH KUMAR


      THIS     WRIT    PETITION      (CIVIL)   HAVING   COME   UP   FOR
ADMISSION ON 23.02.2024, ALONG WITH WP(C).42469/2023 AND
CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE
FOLLOWING:
 WP(C) Nos.42469/2023, 863/2024, 2363/2024

                                      3


                IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                   PRESENT
          THE HONOURABLE MR. JUSTICE DEVAN RAMACHANDRAN
FRIDAY, THE 23RD DAY OF FEBRUARY 2024 / 4TH PHALGUNA, 1945
                         WP(C) NO. 2363 OF 2024
PETITIONER:
         SAJEED V.M
         AGED 52 YEARS
         S/O MOOSAKUTTY, PUTHIYAPUNNATHARA, POOCHACKAL
         P.O., PANAVALLY, CHERTHALA, ALAPPUZHA DISTRICT,
         PIN - 688526

            BY ADVS.
            P.DALBI EMMANUEL
            G.ANANTHANARAYANAN
            JOSMY P. THOMAS
            SUNIL C.G
            SICILIAMMA C.V


RESPONDENTS:
    1     THE RESERVE BANK OF INDIA REPRESENTED BY BRANCH
          MANAGER
          BRANCH OFFICE, P.B.NO.6507 , NANDAVANAM, PALAYAM,
          THIRUVANANTHAPURAM, KERALA, PIN - 695033

     2          THE BRANCH MANAGER
                M/S. KOTAK MAHINDRA BANK LTD, KUMARAPILLAI
                ESTATES, GROUND FLOOR, M.G. ROAD, KOCHI, PIN -
                682035

     3          THE DIRECTOR
                TRANSUNION CIBIL LIMITED, ONE INDIA BULLS CENTER,
                TOWER #2A, 19TH FLOOR, SENAPATI BAPAT MARG,
                ELPHINSTONE ROAD, MUMBAI, PIN - 400013

                BY ADV C.AJITH KUMAR


         THIS    WRIT   PETITION     (CIVIL)   HAVING   COME   UP   FOR
ADMISSION ON 23.02.2024, ALONG WITH WP(C).42469/2023 AND
CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE
FOLLOWING:
 WP(C) Nos.42469/2023, 863/2024, 2363/2024

                                      4


               DEVAN RAMACHANDRAN, J.
               -------------------
       W.P.(C) Nos.42469/2023, 863/2024, 2363/2024
         ---------------------------
          Dated this the 23rd day of February, 2024

                              JUDGMENT

All the above three writ petitions are filed by the same

petitioner, namely, Sri.Sajeed V.M.

2. The petitioner's singular plea is that his credit

rating, maintained by "Transunion CIBIL Limited", be

ordered to be rectified, since the adverse entries therein-

relating to loan accounts availed off by him from various

Institutions - have been settled honourably. He thus prays

that the afore mentioned "Transunion CIBIL Limited" be

directed to do so, within a time frame to be fixed by this

Court.

3. Sri.C.Ajith Kumar - the learned Standing Counsel

for "Transunion CIBIL Limited", affirmed that, in W.P.(c)

No.42469/2023, an adverse entry has been reported by the

ICICI Bank Ltd, wherein, they have stated that the loan in

question had been written off by them; while, in W.P.(c)

No.863/2024, the relevant adverse entry has been made by WP(C) Nos.42469/2023, 863/2024, 2363/2024

the 2nd respondent - "India Bulls Housing Finance Ltd", to

the effect that the loan availed from them was "settled" by

the petitioner. He added that, as regards W.P.(C)

No.2363/2024, the adverse entry was on account of the

information supplied by "Kotak Mahindra Bank Ltd", to the

effect that the loan taken earlier by the petitioner had been

"written off". He submitted that, therefore, his client has

addressed necessary letters to each of these Financial

Institutions, asking them to offer their comments, on the

request of the petitioner for rectification of his credit rating;

but that, they have not responded until now. He concluded

saying that his client will, therefore, abide by any directions

to be issued by this Court.

4. Sri. Lal. K.Joseph - the learned Standing Counsel

for the 'ICICI Bank Ltd" - the respondent in W.P.(c)

No.42469/2023, submitted that he does not have

instructions as to how the loan account of the petitioner

had been closed; and therefore, prayed that, if this Court is

inclined to grant any relief to the petitioner, then the 3 rd

respondent - "Transunion CIBIL Limited" be ordered to WP(C) Nos.42469/2023, 863/2024, 2363/2024

grant his client also an opportunity of being heard.

5. I notice from the files that this Court has not

issued summons to either "Kotak Mahindra Bank Ltd", or

"India Bulls Housing Finance Ltd". I am, however, of the

opinion that this Court will not be impeded from delivering

judgment in these matters, because of the directions that I

propose herein, which will not prejudice them in any

manner.

6. As I have already recorded above, it is the

specific submission of Sri.Ajith Kumar, learned Standing

Counsel for "Transunion CIBIL Limited", that even, though

his client had addressed each of the Financial Institutions

involved in these cases, they have not yet responded.

7. Obviously, therefore, it is only after receiving and

analysing the comments/version of the Financial

Institutions, can "Transunion CIBIL Limited" take any final

decision on the plea of the petitioner, particularly, adverting

to the manner in which the loan accounts had been closed.

8. In the afore circumstances, I allow these writ

petitions, directing the competent authority of the WP(C) Nos.42469/2023, 863/2024, 2363/2024

"Transunion CIBIL Limited" to hear the petitioner, as also

the authorised officers of each of afore Financial

Institutions; and take a final decision on his afore claim, for

rectification of his Credit Rating, as per law.

9. The afore exercise shall be completed not later

than three months from the date of receipt of a copy of this

judgment.

10. I, however, reiteratingly clarified that I have not

entered into the merits of the any of the rival submissions;

and that they are all left open, to be decided appropriately

during the afore exercise.

11. It goes without saying that, if, in terms of the

afore directions, the "Transunion CIBIL Limited" is to notify

the Financial Institutions, and should they still refuse to

answer it, or to abide by, then it will upto it to take any

apposite decision, based on the available records, in terms

of the request of the petitioner.

Sd/-

DEVAN RAMACHANDRAN JUDGE bng WP(C) Nos.42469/2023, 863/2024, 2363/2024

APPENDIX OF WP(C) 863/2024

PETITIONER EXHIBITS

Exhibit P1 THE TRUE COPY OF THE NO DUES CERTIFICATE DATED 30.07.2011 PREFERRED BY THE 2ND RESPONDENT TO THE PETITIONER

Exhibit P2 THE TRUE COPY OF THE NO DUES CERTIFICATE DATED 18.01.2018

Exhibit P3 THE TRUE COPY OF THE REPRESENTATION DATED 29.06.2021 PREFERRED BY THE PETITIONER TO THE GRIEVANCE REDRESSAL WING OF THE 2ND RESPONDENT

Exhibit P4 THE TRUE COPY OF THE REQUISITION DATED 12.12.2023 PREFERRED BY THE PETITIONER TO THE 2ND RESPONDENT

Exhibit P5 THE TRUE COPY OF THE EMAIL DATED 20.12.2023 SENT BY THE GRIEVANCE WING OF 2ND RESPONDENT TO THE PETITIONER WP(C) Nos.42469/2023, 863/2024, 2363/2024

APPENDIX OF WP(C) 2363/2024

PETITIONER EXHIBITS

Exhibit P1 THE TRUE COPY OF THE NOTICE DATED 15.03.2010 ISSUED BY THE 2ND RESPONDENT TO THE PETITIONER

Exhibit P2 THE TRUE COPY OF THE REPRESENTATION DATED 30.11.2023 PREFERRED BY THE PETITIONER TO THE 2ND RESPONDENT WP(C) Nos.42469/2023, 863/2024, 2363/2024

APPENDIX OF WP(C) 42469/2023

PETITIONER EXHIBITS

Exhibit P1 THE TRUE COPIES OF THE RECEIPTS DATED 29.07.2021

Exhibit P2 THE TINE COPIES OF THE RECEIPTS DATED 22.082023

Exhibit P3 THE TRUE COPY OF THE NON-LIABILITY CERTIFICATE IN FAVOUR OF THE PETITIONER ISSUED BY THE RAPG DIVISION OF THE 2ND RESPONDENT BANK DATED 21/09/2023

Exhibit P4 THE TRUE CAPY OF THE NO OBJECTION CERTIFICATE IN FAVOUR OF THE PETITIONER'S WIFE ISSUED BY THE RAPG DIVISION OF THE 2ND RESPONDENT BANK DATED 21/09/2023

Exhibit P5 THE TRUE COPY OF THE EMALL DATED 27/10/2023 TO THE 2ND RESPONDENT

 
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