Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Whitefield Minerals vs Union Of India
2024 Latest Caselaw 27179 Ker

Citation : 2024 Latest Caselaw 27179 Ker
Judgement Date : 11 September, 2024

Kerala High Court

Whitefield Minerals vs Union Of India on 11 September, 2024

                   IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                   PRESENT
                     THE HONOURABLE MR. JUSTICE P.M.MANOJ
        Wednesday, the 11th day of September 2024 / 20th Bhadra, 1946
                         WP(C) NO. 15646 OF 2021(E)
PETITIONER:

     WHITEFIELD MINERALS, HOUSING BOARD NO.37, SOUTH BRIDGE AVENUE,
     ERNAKULAM, KOCHI-682 036, REPRESENTED BY ITS PROPRIETOR, JOHN
     P.SURRAO, SURRAO DALE, 3692A-28, W E R A LANE, WATER FRONT ENCLAVE,
     CHILAVANNOOR ROAD, KADAVANTHRA S.O., KADAVANTHRA, ERNAKULAM-682 020.

RESPONDENTS:

  1. UNION OF INDIA, REPRESENTED BY THE SECRETARY, MINISTRY OF FINANCE,
     SANCHAR BHAWAN, ASHOKA ROAD, NEW DELHI-110 001.

      AND OTHERS


     Writ petition (civil) praying inter alia that in the circumstances
stated in the affidavit filed along with the WP(C) the High Court be
pleased to

     i) to direct respodnents 4 to 9 to permit the petitioner to operate
their current accounts in their branches referred to in 4th paragraph of
the writ petition;

     ii) to stay the operation of Exts.P1 to P3 Notifications of the 2nd
respondent, and allow the petitioner to continue operating its current
accoutns.

     This petition again coming on for orders upon perusing the petition
and the affidavit filed in support of WP(C) and this Court's order dated
03.01.2022 and upon hearing the arguments of M/S.N.RAGHURAJ & SAYUJYA
Advocates for the petitioner, CENTRAL GOVERNMENT COUNSEL for the
respondent 1, SRI. JOSEPH KODIANTHARA SENIOR Advocate along with M/S.
V.ABRAHAM MARKOS, ABRAHAM JOSEPH MARKOS,ISSAC THOMAS,ALEXANDER JOSEPH
MARKOS, SHARAD JOSEPH KODIANTHARA, ADVOCATES for the respondents 2 & 3 and
of SRI.PREM CHAND & SMT K. ANITHA JOHN, Advocates for the respondent 5,
the court passed the following:
                        P.M.MANOJ, J.
          -------------------------------------------
 W.P.(C)Nos.27900, 28605, 28998 & 28999 of 2020, 5387,
 7644, 8189, 8205, 11254, 13787, 14405, 14457, 14681,
14714, 14854, 15273, 15439, 15485, 15619, 15646, 18628,
23275 & 27633 of 2021, 35704 of 2022 and 17707 of 2024
          -------------------------------------------
        Dated this the 11th day of September, 2024


                                 ORDER

A batch of writ petitions primarily challenging circular

dated 06.08.2020 issued by the Reserve Bank of India with

respect to imposing of certain restrictions for maintaining

accounts in other banks, other than the banks in which they

are holding an account of Cash Credit facility or Over Draft

facility. However, in one writ petition, i.e. W.P (c) No.17707

of 2024, the challenge is raised against a circular issued

later than the other, i.e. on 19.04.2022, whereby the

Reserve Bank has brought up certain restrictions, modifying

the restrictions in the earlier circular, in holding accounts in

other bank other than the bank in which they are holding

cash credit facility or overdraft facility. The main

apprehension voiced by the petitioners in all the writ

petitions is with respect to the closure of their accounts in

WP(C) Nos. 27900 of 2021 and connected cases

their respective banks in the light of the restrictions

imposed by both the Circulars, i.e. circulars dated

06.08.2020 and 19.04.2022.

2. On the other hand, the learned Senior Counsel

appearing on behalf of the Reserve Bank of India tried to

convince this Court that the restrictions imposed for

opening and operation of current account and CC/OD

accounts, with a view to enforce credit discipline among the

borrowers as well as to facilitate better monitoring by the

lenders. He argued at length that such restrictions are

essential to secure the stream line and regulate the banking

credit system in the country which has been facing a severe

crisis. Significant studies and discussions were conducted

before the issuance of said circulars. Therefore, no one can

allege any legal impropriety, malafides, unreasonableness

or arbitrariness with respect to said circulars. Since this

being a policy decision, procedural hardships faced by

individual business houses cannot be allowed to manifest as

WP(C) Nos. 27900 of 2021 and connected cases

a challenge in a writ petition under Article 226 of the

Constitution of India before this Court.

3. It is further contended that except in the State of

Kerala, the other High Courts as well as the Supreme Court

have not entertained the challenges raised in this issue. In

this regard, the learned counsel has brought to my notice

an earlier judgment of this Court, i.e., judgment dated

09.04.2021 in W.P.(C) No. 22768 of 2020 and connected

cases, wherein, after hearing the Standing Counsel for the

Reserve Bank of India, State bank of India and the counsel

appearing for the petitioners, it is opined that issues pointed

out by the petitioners should be dealt with an appropriate

manner; protecting the interests of the petitioners and at

the same time recognizing the spirit of Circular of the

Reserve Bank of India. Accordingly, there was a direction

that the petitioners and their banks may sit together and try

to arrive at an effective solution in the matter. In case

issues were not resolved or any issue remains, the

WP(C) Nos. 27900 of 2021 and connected cases

constituent banks are allowed to approach the Reserve

Bank of India for a workable resolution of their issue. Till

the issues were resolved by mutual consultation or till such

time the Reserves Bank of India passes orders on specific

issues raised by the petitioners, status quo as regards the

accounts of the petitioners, as on the date of filing of the

writ petitions, also granted. Further, it was made clear in

the said judgment that all the interim orders earlier passed

in these writ petitions will stand vacated. The State Bank of

India was directed to strive to resolve the issue by mutual

consultation with the petitioners with an upper limit of six

months, failing which they are allowed to approach the

Reserve Bank of India for resolution of the issue. In such an

event, the RBI can take appropriate decisions.

4. The learned Senior Counsel further argued that

under such circumstances, he has no objection regarding

the earlier circular since the issue, which was considered by

this Court as mentioned earlier. Now the grievance voiced

WP(C) Nos. 27900 of 2021 and connected cases

by the Senior Counsel is against the interim order granted

in W.P.(C) No.17707 of 2024, pertains to Circular dated

19.04.2022. It is not appropriate to interfere with Circular

dated 19.04.2022 at this distance of time, which is brought

into action to enforce credit discipline among the borrowers

as well as to facilitate better monitoring by lenders. The

practical difficulty pointed out by the learned Senior Counsel

is that after obtaining cash credit facility/overdraft facility in

a particular bank, the customers like the petitioners are

opening their regular accounts in some other bank and

ultimately resulting in the accrual of NPAs to the respective

bank which offers Cash Credit facility or Over Draft facility.

5. In response to that, the Senior counsel as well as

the other counsel appearing on behalf of the petitioners

submitted that there are certain practical difficulties faced

by the petitioners. The banks, in which cash credit facility or

overdraft facility obtained by the petitioners, imposes

certain restrictions with respect to withdrawal of amounts

WP(C) Nos. 27900 of 2021 and connected cases

especially the banks like State Bank of India. The conditions

imposed on aggregate exposures will ultimately resulting in

loss to their business and their livelihood which is against

the fundamental right guaranteed under Article 19(1)g and

right to life guaranteed under Article 21 of the Constitution

of India. The Reserve Bank being a constitutional body,

which comes under Entry 38 of the Seventh Schedule under

Article 246, cannot impose such restrictions which amounts

to arbitrariness as well as that affects the fundamental

rights of the petitioners guaranteed under Article 19(1) g of

the Constitution. Moreover, the Circular issued on

19.04.2022 is not an independent circular which is a

consolidation of earlier circulars issued by the RBI.

Therefore it is not necessary to challenge the same as they

have already challenged the earlier circular dated

06.08.2020. Even in the light of judgment dated

09.04.2021 no issue mentioned in the said judgment is

resolved yet. Even then, the Reserve Bank is going further

by imposing such restrictions, which ultimately leads to the

WP(C) Nos. 27900 of 2021 and connected cases

closure of accounts maintained by the petitioners for their

business operations and will ultimately result in denial of

their right to life under Article 21 of the Constitution.

6. On considering all these arguments and grievances

voiced on both the sides, I feel it apposite not to interfere

or modify the earlier order granted by this Court until the

entire matters are heard and finally disposed of. Accordingly

I decline to interfere with the earlier order in W.P.(C)

No.17707 of 2024 whereby a direction was issued to

respondent Nos.4 to 17 on 17.05.2024 in the afore writ

petition not to take any coercive action pursuant to Circular

dated 19.04.2022.

sd/-

P.M.MANOJ JUDGE sss/ttb/das

11-09-2024 /True Copy/ Assistant Registrar

 
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 : MAIMS

 
 
Latestlaws Newsletter