Thursday, 23, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rathy Venu vs Reserve Bank Of India
2025 Latest Caselaw 5902 Ker

Citation : 2025 Latest Caselaw 5902 Ker
Judgement Date : 22 August, 2025

Kerala High Court

Rathy Venu vs Reserve Bank Of India on 22 August, 2025

WP(C) NO. 27900 OF 2020 &
Connected cases                  1             2025:KER:63139

          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT

        THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

WEDNESDAY, THE 22nd DAY OF AUGUST 2025 / 31ST SRAVANA, 1947

                  WP(C) NO. 27900 OF 2020

PETITIONER:

         MUTHOOT MERCANTILE LTD.
         HAVING ITS REGISTERED OFFICE AT 1ST FLOOR,
         NORTH BLOCK, MUTHOOT FLOORS, OPP W AND C
         HOSPITAL, THYCAUD, THIRUVANANTHAPURAM-695 014,
         REPRENTING ITS MANAGING DIRECTOR MR. RICHI
         MATHEW.

         BY ADVS. SRI.JAGAN ABRAHAM M.GEORGE
         SRI.JAISON ANTONY


RESPONDENTS:

    1    UNION OF INDIA,
         REPRESENTED BY THE SECRETARY TO MINISTRY OF
         FINANCE, NEW DELHI-110 001.

    2    RESERVE BANK OF INDIA,
         CENTRAL OFFICE BUILDING, SHAHIDBHAGAT SINGH MARG,
         MUMBAI MAHARSHTRA-400 001. REPRESENTED BY ITS
         CHIEF GENERAL MANAGER-IN-CHARGE

    3    GENERAL MANAGER,
         DEPARTMENT OF SUPERVISION (NBFC), RESERVE BANK OF
         INDIA, THIRUVANANTHAPURAM, BAKERY JUNCTION,
         P.B NO. 6507, THIRUVANANTHAPURAM-695 033.

    4    STATE BANK OF INDIA,
         CORPORATE CENTER, STATE BANK BHAVAN,
 WP(C) NO. 27900 OF 2020 &
Connected cases               2             2025:KER:63139

         MADAME CAMA RAOD, MUMBAI, MAHARASHTRA-400 021,
         REPRESENTED BY ITS CHAIRMAN

    5    UNION BANK OF INDIA,
         UNION BANK BHAVAN, 239, VIDHAN BHAVAN MARG,
         NIRIMAN POINT, MUMBAI-400 021,
         REPRESENTED BY ITS CHAIRMAN

    6    INDIAN OVERSEAS BANK,
         CENTRAL OFFICE, 6TH FLOOR, ANNEX BUILDING, 763,
         ANNA SALAI, CHENNAI-60002, REPRESENTED BY ITS
         CHAIRMAN

    7    ICICI BANK,
         9TH FLOOR, SOUTHERN TOWERS, ICICI TOWERS,
         MUMBAI-400 051, REPRESENTED BY ITS CHAIRMAN

    8    AXIS BANK NO 82,
         RADHAKRISHNAN SALAI, JAGADAMBAI COLONY,
         ROTARY NAGAR, MYLAPORE, CHENNAI, TAMIL NADU-
         60004, REPRESENTED BY ITS CHAIRMAN

    9    STATE BANK OF INDIA,
         COMMERCIAL BRANCH, THYCAUD, THIRUVANANTHAPURAM,
         REPRESENTED BY ITS BRANCH MANAGER

         BY ADVS. SHRI.S.VAIDYANATHAN, CGC
         SRI.JOSEPH KODIANTHARA (SR.)
         SHRI.SANTHOSH MATHEW (SR.)
         SRI.SUNIL SHANKAR, SC, INDIAN OVERSEAS BANK
         SHRI.MADHU RADHAKRISHNAN
         SMT.VIDYA GANGADHARAN
         SRI.V.ABRAHAM MARKOS
         SHRI.ABRAHAM JOSEPH MARKOS
         SRI.ISAAC THOMAS
         SHRI.ALEXANDER JOSEPH MARKOS
         SRI.P.G.CHANDAPILLAI ABRAHAM
         SHRI.SHARAD JOSEPH KODANTHARA
         SRI. P. VIJAYAKUMAR, ASGI
         SRI. JITHESH MENON
         SRI. A.S.G. KURUP
 WP(C) NO. 27900 OF 2020 &
Connected cases                      3                2025:KER:63139

            SRI. POULOCHAN ANTONY
            SRI. M. PREMCHAND


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR HEARING
ON 28.07.2025, ALONG WITH WP(C).5387/2021, 7644/2021 AND
CONNECTED    CASES,   THE   COURT   ON   22.08.2025   DELIVERED   THE
FOLLOWING:
 WP(C) NO. 27900 OF 2020 &
Connected cases                  4           2025:KER:63139


          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT

        THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

WEDNESDAY, THE 22nd DAY OF AUGUST 2025 / 31ST SRAVANA, 1947

                   WP(C) NO. 5387 OF 2021

PETITIONERS:

    1    M/S. INDEL MONEY PRIVATE LTD.,
         INDEL HOUSE, CHANGAMPUZHA NAGAR, SOUTH
         KALAMASSERY P.O., ERNAKULAM DISTRICT - 682 033
         REPRESENTED BY ITS DIRECTOR, UMESHMOHANAN, AGED
         38, S/O.MOHANAN GOPALAKRISHNAN.

    2    UMESH MOHANAN, AGED 38 YEARS,
         S/O.MOHANAN GOPALAKRISHNAN, RESIDING AT DHANNYA,
         KANNADI I VILLAGE, KANNADI P.O.,
         PALAKKAD DISTRICT - 678 701.

         BY ADVS. SMT.MEERA V.MENON
         SRI.L.RAJESH NARAYAN
         SMT.K.KRISHNA


RESPONDENTS:

    1    UNION OF INDIA
         REPRESENTED BY SECRETARY TO MINISTRY OF FINANCE,
         NEW DELHI - 110 001.

    2    RESERVE BANK OF INDIA,
         CENTRAL OFFICE MUMBAI - REPRESENTED BY THE CHIEF
         GENERAL MANAGER, RESERVE BANK OF INDIA,
         DEPARTMENT OF REGULATION, CENTRAL OFFICE,
         WORLD TRADE CENTRE, CUFFE PARADE,
         MUMBAI - 400 005.
 WP(C) NO. 27900 OF 2020 &
Connected cases               5             2025:KER:63139


    3    THE SOUTH INDIAN BANK LTD.
         HEAD OFFICE, TD ROAD, MISSION QUARTERS,
         THRISSUR - 680 001, REPRESENTED BY ITS GENERAL
         MANAGER.

    4    INDIAN BANK LTD.
         66, RAJAJI SALAI, P.B.NO.1384, CHENNAI - 600 001,
         REPRESENTED BY ITS GENERAL MANAGER.

    5    DHANALAKSHMI BANK LTD.
         DHANALAKSHMI BUILDINGS, NAICKANAL,
         THRISSUR - 680 002, REPRESENTED BY ITS GENERAL
         MANAGER.

    6    CANARA BANK, CANARA BANK HEAD OFFICE
         112 JC ROAD, TOWN HALL JUNCTION,
         BENGALURU - 560 002, REPRESENTED BY ITS GENERAL
         MANAGER.

    7    AXIS BANK LTD.
         AXIS HOUSE, C-2, WADIA INTERNATIONAL CENTRE,
         PANDURANG BUDHKAR MARG, WORLI, MUMBAI - 400 025,
         REPRESENTED BY ITS GENERAL MANAGER.

    8    STATE BANK OF INDIA
         STATE BANK BHAWAN, M.C.ROAD, NARIMAN POINT,
         MUMBAI - 400 021, REPRESENTED BY ITS GENERAL
         MANAGER.

    9    IDFC LIMITED, 4TH FLOOR
         CAPITALE TOWER, 555 ANNA SALAI, THIRU VI KA
         KUDIYIRUPPU, TEYANAMPET, CHENNAI - 600 018,
         REPRESENTED BY ITS GENERAL MANAGER.

   10    SYNDICATE BANK
         DOOR NO.16/355 AND 16/365A, MANIPAL - 576 104,
         UDUPPI DISTRICT, KARNATAKA, REPRESENTED BY ITS
         GENERALMANAGER.

   11    THE KARUR VYSYA BANK LTD.
 WP(C) NO. 27900 OF 2020 &
Connected cases               6              2025:KER:63139

         REGISTERED AND CENTRAL OFFICE, NO.20, ERODE ROAD,
         VADIVEL NAGAR, I.N.S., KARUR - 639 002,
         REPRESENTED BY ITS GENERAL MANAGER.

   12    UNION BANK OF INDIA,
         UNION BANK BHAVAN, 239, VIDHAN BHAVAN MARG,
         NARIMAN POINT, MUMBAI - 400 021, REPRESENTED BY
         ITS GENERAL MANAGER.

   13    BANK OF BARODA
         BARODA BHAVAN, R.C.DUTT ROAD, ALKAPURI,
         BARODA - 390 007, REPRESENTED BY ITS GENERAL
         MANAGER.

   14    IDBI BANK LTD.
         IDBI TOWER, WTC COMPLEX, CUFFE PARADE, COLABA,
         MUMBAI - 400 005, REPRESENTED BY ITS GENERAL
         MANAGER.

         BY ADVS. SHRI.HARIDAS P.NAIR, CGC
         SRI.JOSEPH KODIANTHARA (SR.)
         SHRI.SUNIL SHANKER
         SHRI.P.VIJAYARAGHAVAN
         DR.PAULY MATHEW MURICKEN
         SHRI.MADHU RADHAKRISHNAN
         SHRI.R.S.KALKURA
         SHRI.P.S.GEORGE
         SMT.ASHA JOSE
         SHRI.ABRAHAM JOSEPH MARKOS
         SRI.ISAAC THOMAS
         SRI.P.G.CHANDAPILLAI ABRAHAM
         SHRI.ALEXANDER JOSEPH MARKOS
         SHRI.SHARAD JOSEPH KODANTHARA
         SMT.VIDYA GANGADHARAN
         SRI.ASP.KURUP
         SRI. BINOY VASUDEVAN
         SRI.P.PAULOCHAN ANTONY
         SRI.M.GOPIKRISHNAN NAMBIAR
         SRI. M. PREMCHAND
         SRI. M.JITHESH MENON
         SRI. N. RAJENDRAN
         SRI. K. ANAND
 WP(C) NO. 27900 OF 2020 &
Connected cases                7             2025:KER:63139

         SMT.R.REMA
         SHRI.P.VIJAYAKUMAR, ASG OF INDIA




     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR HEARING
ON 28.07.2025, ALONG WITH WP(C).27900/2020 AND CONNECTED
CASES, THE COURT ON 22.08.2025 DELIVERED THE FOLLOWING:
 WP(C) NO. 27900 OF 2020 &
Connected cases                  8           2025:KER:63139


          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT

        THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

WEDNESDAY, THE 22nd DAY OF AUGUST 2025 / 31ST SRAVANA, 1947

                   WP(C) NO. 7644 OF 2021

PETITIONER:

         RATHY VENU, AGED 47 YEARS,
         WIFE OF K.C VENU, PROPRIETRESS, KANDARUMADATHIL
         AGENCIES, NELLIPARAMBIL BUILDING, OLLUR,
         THRISSUR 680 306 RESIDING AT KANDARUMADATHIL
         HOUSE, KALLUR, KADUKKUTTY, KAKKAD,
         KATHIKUDAM P.O, THRISSUR 680 308

         BY ADVS. SRI.B.ASHOK SHENOY
         SMT.C.G.PREETHA
         SRI.P.S.GIREESH
         SRI.RIYAL DEVASSY


RESPONDENTS:

    1    RESERVE BANK OF INDIA,
         REPRESENTED BY ITS CHIEF GENERAL MANAGER,
         DEPARTMENT OF BANKING REGULATION, CENTRAL OFFICE
         BUILDING, 12TH FLOOR, SHAHID BHAGAT SINGH ROAD,
         MUMBAI 400 001

    2    STATE BANK OF INDIA,
         ANNAMANADA BRANH, POZHOLIPARAMBIL SHOPPING
         COMPLEX, ANNAMANADA, THRISSUR 680 741

    3    CSB BANK LTD,
         OLLUR BRANCH, MARATHAKKARA THRIKKUR ROAD,
         OLLUR INDUSTRIAL ESTATE , OLLUR, THRISSUR 680 306
 WP(C) NO. 27900 OF 2020 &
Connected cases                9             2025:KER:63139


         BY ADVS. SRI.JOSEPH KODIANTHARA (SR.)
         SRI.C.A.JOY
         SHRI.ABRAHAM JOSEPH MARKOS
         SRI.V.ABRAHAM MARKOS
         SRI.ISAAC THOMAS
         SHRI.ALEXANDER JOSEPH MARKOS
         SHRI.SHARAD JOSEPH KODANTHARA
         SRI. JITHESH MENON
         SRI. MADHU RADHAKRISHNAN




     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR HEARING
ON 28.07.2025, ALONG WITH WP(C).27900/2020 AND CONNECTED
CASES, THE COURT ON 22.08.2025 DELIVERED THE FOLLOWING:
 WP(C) NO. 27900 OF 2020 &
Connected cases                  10          2025:KER:63139


          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT

        THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

WEDNESDAY, THE 22nd DAY OF AUGUST 2025 / 31ST SRAVANA, 1947

                   WP(C) NO. 8205 OF 2021

PETITIONER:
          KLM AXIVA FINVEST LIMITED,
          CORPORATE OFFICE, 4TH FLOOR NO. 1871A24,
          BM PLAZA, PALARIVATTOM, COCHIN-682 025,
          REPRESENTED BY ITS AUTHORISED SIGNATORY

         BY ADVS. SRI.PEEYUS A.KOTTAM
         SHRI. HRITHWIK D. NAMBOOTHIRI
         SHRI.JOMON J. MALIEKAL


RESPONDENTS:
    1     UNION OF INDIA,
          REPRESENTED BY SECRETARY TO MINISTRY OF FINANCE,
          NEW DELHI-110 001

    2    RESERVE BANK OF INDIA,
         CENTRAL OFFICE, SHAHID BHAGAT SINGH ROAD MUMBAI-
         400 001, REPRESENTED BY THE CHIEF GENERAL
         MANAGER.

    3    RESERVE BANK OF INDIA,
         DEPARTMENT OF NON-BANKING SUPERVISION, SAIFABAD,
         SECRETARIAT ROAD, HYDERABAD, TELENGANA-500 004.

    4    HDFC BANK LTD., HDFC BANK HOUSE, SENAPATI BAPAT
         MARG, LOWER PAREL (WEST), MUMBAI-400 013,
         REPRESENTED BY ITS MANAGING DIRECTOR.

    5    THE DEPUTY GENERAL MANAGER,
 WP(C) NO. 27900 OF 2020 &
Connected cases                11            2025:KER:63139

         HDFC BANK,NO. 56, SAI ARCADE, OPP. INDEL
         MARATHAHALLI, SARJAPUR RING ROAD, DB HALLI,
         BANGALORE, KARNATAKA-560 103

    6    AXIS BANK, HEAD OFFICE, TRISHUL, 3RD FLOOR,
         OPP. SAMARTHESHWAR TEMPLE, NEAR LAW GARDEN,
         ELLISBRIDGE, AHAMMADABAD-380 006, REPRESENTED BY
         ITS MANAGING DIRECTOR.

    7    THE DEPUTY GENERAL MANAGER,
         AXIS BANK, AXIS HOUSE, C-2, WADIA INTERNATIONAL
         CENTER, PANDURANG, BUDHKAR MARG, WORLI, MUMBAI
         400025.

    8    IDFC FIRST BANK LIMITED,
         KRM TOWER, 7TH FLOOR, NO.1 HARRINGTON ROAD,
         CHETPET, CHENNAI-600 031, TAMIL NADU, REPRESENTED
         BY ITS MANAGING DIRECTOR.

    9    THE DEPUTY GENERAL MANAGER,
         IDFC FIRST BANK LIMITED, NAMAN CHAMBERS, C-32,
         G-BLOCK, BANDRA-KURLA COMPLEX, BANDRA EAST,
         MUMBAI-400051.
         BY ADVS. SMT.VANDANA P., CGC
         SRI.JOSEPH KODIANTHARA (SR.)
         SRI.PREMCHAND M.
         SHRI.MADHU RADHAKRISHNAN
         SHRI.P.SATHISAN
         SMT.K.ANITHA JOHN
         SMT.DONA AUGUSTINE
         SRI.V.ABRAHAM MARKOS
         SRI.ISAAC THOMAS
         SHRI.ALEXANDER JOSEPH MARKOS
         SHRI.SHARAD JOSEPH KODANTHARA
         SHRI.ABRAHAM JOSEPH MARKOS
         SRI. P. VIJAYAKUMAR, ASG OF INDIA
         SRI. A.S.P. KURUP
     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR HEARING
ON 28.07.2025, ALONG WITH WP(C).27900/2020 AND CONNECTED
CASES, THE COURT ON 22.08.2025 DELIVERED THE FOLLOWING:
 WP(C) NO. 27900 OF 2020 &
Connected cases                  12          2025:KER:63139


          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT

        THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

WEDNESDAY, THE 22nd DAY OF AUGUST 2025 / 31ST SRAVANA, 1947

                   WP(C) NO. 8189 OF 2021

PETITIONER:

         QUARTET INDUSTRIAL SOLUTIONS PRIVATE LTD.,
         HAVING CORPORATE INDENTITY
         NO.U27104KL2013PTC033998 HAVING ITS REGISTERED
         OFFICE AT BUILDING NO.38/287,ASWATHY APARTMENTS,
         AAKIPPADIKKAL LANE, CHUTTUPADUKARA,EDAPPALLY,
         KOCHI-682024, REPRESENTED BY ITS DIRECTOR SUMESH
         DAIS.M, S/O.M.V.DEVASSY, AGED 48 YEARS, RESIDING
         AT MOOLAMATTATHIL HOUSE,POONITHURA,ERNAKULAM
         DISTRICT- 682038.

         BY ADVS. SRI.T.MADHU
         SMT.C.R.SARADAMANI
         SRI.SHAHID AZEEZ
         SMT.CHANDRALEKHA SANU


RESPONDENTS:

    1    THE RESERVE BANK OF INDIA,
         REPRESENTED BY ITS GOVERNOR, 6 SANSAD MARG,
         NEW DELHI-110001.

    2    RESERVE BANK OF INDIA,
         RESERVE BANK OF INDIA,REGIONAL OFFICE, KALOOR,
         ERNAKULAM DISTRICT-682017.

    3    THE STATE BANK OF INDIA,
         VALLARPADAM BRANCH, REPRESENTED BY ITS
 WP(C) NO. 27900 OF 2020 &
Connected cases                13            2025:KER:63139

         MANAGER,DOOR NO.7/331E, FIRST FLOOR,
         GOSREE TOWERS, VALLARPADAM JUNCTION,
         VALLARPADAM.P.O, KOCHI-682304.

    4    THE STATE BANK OF INDIA,
         KANJIKODE BRANCH,REPRESENTED BY ITS
         MANAGER,KANJIKODE.P.O, PALAKKAD DISTRICT-678621.

         BY ADVS. SRI.JOSEPH KODIANTHARA (SR.)
         SMT.VARNA MANOJ
         SHRI.ABRAHAM JOSEPH MARKOS
         SRI.V.ABRAHAM MARKOS
         SRI.ISAAC THOMAS
         SRI.P.G.CHANDAPILLAI ABRAHAM
         SHRI.ALEXANDER JOSEPH MARKOS
         SHRI.SHARAD JOSEPH KODANTHARA
         SRI. JITHESH MENON, SC, SBI




     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR HEARING
ON 28.07.2025, ALONG WITH WP(C).27900/2020 AND CONNECTED
CASES, THE COURT ON 22.08.2025 DELIVERED THE FOLLOWING:
 WP(C) NO. 27900 OF 2020 &
Connected cases                  14          2025:KER:63139


          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT

        THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

WEDNESDAY, THE 22nd DAY OF AUGUST 2025 / 31ST SRAVANA, 1947

                  WP(C) NO. 11254 OF 2021

PETITIONER:

         SAFE CITY, TC 48/955
         THOTTAM AMBALATHARA, THIRUVANANTHAPURAM - 695 026
         REPRESENTED BY ITS PROPRIETOR RAJESH J.,
         AGED 44 YEARS, SON OF SRI.JANARDHANAN NAIR.

         BY ADVS. SMT.ANILA PETER
         SMT.P.P.BLESSY MOL


RESPONDENTS:

    1    STATE BANK OF INDIA
         POONTHURA BRANCH, BISMI PLAZA BUILDING,
         POONTHURA P.O., THIRUVANANTHAPURAM - 695 026.

    2    STATE BANK OF INDIA
         HEAD OFFICE, STATE BANK BHAVAN, 16TH FLOOR,
         MADAM CAMA ROAD, MUMBAI - 400 021 REPRESENTED BY
         ITS MANAGING DIRECTOR.

    3    THE RESERVE BANK OF INDIA
         CENTRAL OFFICE, MUMBAI, REPRESENTED BY THE CHIEF
         GENERAL MANAGER, RESERVE BANK OF INDIA,
         DEPARTMENT OF REGULATION, CENTRAL OFFICE,
         WORLD TRADE CENTRE, CUFFE PARADE,
         MUMBAI - 400 005.
 WP(C) NO. 27900 OF 2020 &
Connected cases                15            2025:KER:63139

         BY ADVS. SRI.JOSEPH KODIANTHARA (SR.)
         SRI.V.ABRAHAM MARKOS
         SHRI.ABRAHAM JOSEPH MARKOS
         SRI.ISAAC THOMAS
         SHRI.ALEXANDER JOSEPH MARKOS
         SHRI.SHARAD JOSEPH KODANTHARA
         SRI. JITHESH MENON



     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR HEARING
ON 28.07.2025, ALONG WITH WP(C).27900/2020 AND CONNECTED
CASES, THE COURT ON 22.08.2025 DELIVERED THE FOLLOWING:
 WP(C) NO. 27900 OF 2020 &
Connected cases                  16          2025:KER:63139


          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT

        THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

WEDNESDAY, THE 22nd DAY OF AUGUST 2025 / 31ST SRAVANA, 1947

                  WP(C) NO. 13787 OF 2021

PETITIONER:

         SANTHIGIRI ASHRAM, (REG.NO.88/78), SANTHIGIRI
         P.O., POTHENCODE, THIRUVANANTHAPURAM-695589,
         REPRESENTED BY ITS GENERAL SECRETARY,
         SWAMI GURURETHNAM JNANA THAPASWI.

         BY ADVS. SRI.K.C.SANTHOSHKUMAR
         SMT.K.K.CHANDRALEKHA


RESPONDENTS:

    1    UNION OF INDIA,
         REPRESENTED BY THE SECRETARY, MINISTRY OF
         FINANCE, SANCHAR BHAWAN, 20, ASHOKA ROAD,
         NEW DELHI-110001.

    2    RESERVE BANK OF INDIA,
         CENTRAL OFFICE, MUMBAI-400005, REPRESENTED BY ITS
         CHIEF GENERAL MANAGER, DEPARTMENT OF REGULATION,
         CENTRAL OFFICE, WORLD TRADE CENTRE, CUFFE PARADE,
         MUMBAI-400005.

    3    THE REGIONAL DIRECTOR, RESERVE BANK OF INDIA,
         BAKERY JUNCTION, THIRUVANANTHAPURAM-695033.

    4    STATE BANK OF INDIA,
         REPRESENTED BY THE GENERAL MANAGER, STATE BANK
         BHAVAN, M.C.ROAD, NARIMAN POINT, MUMBAI-400021.
 WP(C) NO. 27900 OF 2020 &
Connected cases                17            2025:KER:63139


    5    THE FEDERAL BANK,
         REPRESENTED BY ITS GENERAL MANAGER,
         FEDERAL TOWERS, MARKET ROAD, PERIYAR NAGAR,
         ALUVA, ERNAKULAM-683101.

    6    M/s BANK OF BARODA
         REPRESENTED BY ITS GENERAL MANAGER, BARODA
         BHAVAN, R.C.DATT ROAD, ALKAPURI, BARODA-390000.

    7    M/s UNION BANK OF INDIA
         REPRESENTED BY ITS GENERAL MANAGER, UNION BANK
         BHAVAN, 239 VIDAN BHAVAN MARG, NARIMAN POINT,
         MUMBAI-400021.

    8    M/s PANJAB NATIONAL BANK,
         REPRESENTED BY ITS BRANCH MANAGER, AROOR BRANCH,
         ALAPPUZHA -688534.


         BY ADVS. SMT. O.M. SHALINA, DSGI
         SRI.JOSEPH KODIANTHARA (SR.)
         SHRI.SANTHOSH MATHEW (SR.)
         SRI.V.ABRAHAM MARKOS
         SHRI.ABRAHAM JOSEPH MARKOS
         SRI.ISAAC THOMAS
         SHRI.ALEXANDER JOSEPH MARKOS
         SHRI.SHARAD JOSEPH KODANTHARA
         SHRI.P.VIJAYAKUMAR, ASG OF INDIA
         SHRI.SANTHEEP ANKARATH
         SHRI.A.S.P.KURUP
         SRI.P.PAULOCHAN ANTONY
         SMT.R.REMA
         SRI. JITHESH MENON
         SRI. K. ANAND


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR HEARING
ON 28.07.2025, ALONG WITH WP(C).27900/2020 AND CONNECTED
CASES, THE COURT ON 22.08.2025 DELIVERED THE FOLLOWING:
 WP(C) NO. 27900 OF 2020 &
Connected cases                  18            2025:KER:63139


          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT

        THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

WEDNESDAY, THE 22nd DAY OF AUGUST 2025 / 31ST SRAVANA, 1947

                  WP(C) NO. 14405 OF 2021

PETITIONERS:

    1    M/S SABARI DISTRIBUTION (PVT.)LTD.
         (DISTRIBUTOR FOR PROCTER & GAMBLE), V/950F,
         KUTTIKATTUKARA P.O., ALUPURAM, KALAMASSERY,
         PIN-683 501, REPRESENTED BY ITS AUTHORISED
         REPRESENTATIVE SHRI.M.V RAJESH, DIRECTOR AND CEO

    2    SHRI.M.V.RAJESH, DIRECTOR & CEO, M/S SABARI
         DISTRIBUTION (PVT) LD., V/950F, KUTTIKATTUKARA
         P.O., ALUPURAM, KALAMASSERY, PIN-683 501,
         R/AT IX/555A, VAIKUNDAM, W.KADUNGALLUR,
         MUPPATHDAM P.O., ERNAKULAM-683 110

         BY ADVS. SRI.M.RAMESH CHANDER (SR.)
         SMT.K.A.SANJEETHA
         SRI.S.K.AJAY KUMAR
         SRI.BALU TOM
         SRI.P.M.RAJAGOPAL
         SRI.BONNY BENNY
         SHRI. BEJOY JOSEPH P.J.


RESPONDENTS:

    1    UNION OF INDIA,
         REPRESENTED BY SECRETARY TO MINISTRY OF FINANCE,
         NEW DELHI-110 001

    2    THE RESERVE BANK OF INDIA,
 WP(C) NO. 27900 OF 2020 &
Connected cases               19               2025:KER:63139

         CENTRAL OFFICE, MUMBAI REPRESENTED BY THE CHIEF
         GENERAL MANAGER, RESERVE BANK OF INDIA,
         DEPARTMENT OF REGULATION, CENTRAL OFFICE, WORD
         TRADE CENTRE, CUFFE PARADE, MUMBAI-400005

    3    THE DHANALAXMI BANK LTD.,
         HEAD OFFICE, CORPORATE OFFICE, POONKUNNAM,
         THRISSUR-680 002

    4    THE SOUTH INDIAN BANK LTD.,
         REGISTERED OFFICE, RETAIL BANKING DEPARTMENT,
         CMPC, 2ND FLOOR, SHANU TOWERS, PREMIER JN.,
         KALAMASSERY-683 104

    5    THE BANK OF BARODA,
         VARADOOR BRANCH, VARADOOR KSS BUILDING,
         VARADOOR, WAYANAD DISTRICT-673 591

    6    THE FEDERAL BANK LTD.,
         KATTAPPANA, IDUKKI DISTRICT-685 508

 ADDL.R7 STATE BANK OF INDIA, HEAD OFFICE,
         STATE BANK BHAVAN, 16TH FLOOR, MADAM CAMA ROAD,
         MUMBAI 400 020, REPRESENTED BY ITS MANAGING
         DIRECTOR.

 ADDL.R8 DEPUTY GENERAL MANAGER, STATE BANK OF INDIA,
         INDUSTRIAL FINANCE BRANCH, NO.2, HARRINGTON ROAD,
         CHETPET, CHENNAI 600 031

         (ADDITIONAL R7 & R8 ARE IMPLEADED AS PER ORDER
         DATED 30-07-24 IN IA 1/24 IN WP(C) 14405/2021)


         BY ADVS. SHRI.S.BIJU, CGC
         SRI.JOSEPH KODIANTHARA (SR.)
         SRI.K.K.JOHN,SC,SOUTH INDIAN BANK
         SRI.V.ABRAHAM MARKOS
         SRI.ISAAC THOMAS
         SHRI.ALEXANDER JOSEPH MARKOS
         SHRI.SHARAD JOSEPH KODANTHARA
 WP(C) NO. 27900 OF 2020 &
Connected cases                 20            2025:KER:63139

         SHRI.ABRAHAM JOSEPH MARKOS
         SHRI.ASISH K.JOHN
         SHRI.P.VIJAYAKUMAR, ASG OF INDIA
         SRI.P.PAULOCHAN ANTONY
         SMT.R.REMA
         SRI.C.K.KARUNAKARAN
         SHRI.JITHESH MENON
         SRI. SUNIL SHANKER
         SRI. K. ANAND



     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR HEARING
ON 28.07.2025, ALONG WITH WP(C).27900/2020 AND CONNECTED
CASES, THE COURT ON   22.08.2025 DELIVERED THE FOLLOWING:
 WP(C) NO. 27900 OF 2020 &
Connected cases                  21          2025:KER:63139


          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT

        THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

WEDNESDAY, THE 22nd DAY OF AUGUST 2025 / 31ST SRAVANA, 1947

                  WP(C) NO. 14457 OF 2021

PETITIONER:

         UNIMONI FINANCIAL SERVICES LIMITED
         HAVING ITS HEAD OFFICE AT FIRST FLOOR, AIRLINES
         BUILDING, MG ROAD, KOCHI-682 011 REPRESENTED MR.
         KRISHNAN R, DIRECTOR.

         BY ADVS. SRI.R.BINDU (SASTHAMANGALAM)
         SRI.PRASANTH M.P
         SRI.C.THEJUS PURUSHOTHAMAN


RESPONDENTS:

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

    2    RESERVE BANK OF INDIA
         CENTRAL OFFICE BUILDING, SHAHID BHAGAT SINGH
         MARG, MUMBAI-400 001, REPRESENTED BY ITS CHIEF
         GENERAL MANAGER-IN-CHARGE.

    3    STATE BANK OF INDIA
         JEEVAN PRAKASH, LIC BUILDING, MG ROAD,
         ERNAKULAM-682 011.

    4    ICICI BANK
         EMGEE SQUARE, M.G.ROAD, ERNAKULAM, KOCHI-682 035.
 WP(C) NO. 27900 OF 2020 &
Connected cases                22            2025:KER:63139

    5    FEDERAL BANK
         GROUND FLOOR, FEDERAL TOWERS, BUILDING NO.2095,
         MARINE DRIVE, ERNAKULAM-682 031.

    6    HDFC BANK
         HDFC BANK LTD., IST FLOOR, SL PLAZA,
         PALARIVATTOM, KOCHI, KERALA-682 025.

    7    SOUTH INDIAN BANK,
         ERNAKULAM MG.R.ROAD BRANCH, XXXIX/2018 & 2019,
         M G ROAD, KERALA-682 016.


         BY ADVS. SHRI.S.VAIDYANATHAN, CGC
         SRI.JOSEPH KODIANTHARA (SR.)
         SHRI.LAL K.JOSEPH
         SRI.K.K.JOHN,SC,SOUTH INDIAN BANK
         SRI.V.ABRAHAM MARKOS
         SHRI.ABRAHAM JOSEPH MARKOS
         SRI.ISAAC THOMAS
         SHRI.SHARAD JOSEPH KODANTHARA
         SHRI.ALEXANDER JOSEPH MARKOS
         SRI.P.MURALEEDHARAN (THURAVOOR)
         SMT.T.A.LUXY
         SHRI.SURESH SUKUMAR
         SHRI.CHACKO MATHEWS K.
         SHRI.ASISH K.JOHN
         SHRI.P.VIJAYAKUMAR, ASG OF INDIA
         SRI. M.JITHESH MENON
         SRI.PREMCHAND M.
         SRI.P.PAULOCHAN ANTONY
         SRI. A.S.P KURUP



     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR HEARING
ON 28.07.2025, ALONG WITH WP(C).27900/2020 AND CONNECTED
CASES, THE COURT ON 22.08.2025 DELIVERED THE FOLLOWING:
 WP(C) NO. 27900 OF 2020 &
Connected cases                  23          2025:KER:63139


          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT

        THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

WEDNESDAY, THE 22nd DAY OF AUGUST 2025 / 31ST SRAVANA, 1947

                  WP(C) NO. 14681 OF 2021

PETITIONERS:

    1    SREE GOKULAM MEDICAL COLLEGE AND RESEARCH
         FOUNDATION,
         VENJARAMOODU, THIRUVANANTHAPURAM-695 607,
         REPRESENTED BY ITS DIRECTOR DR.MANOJAN.K.K.,
         S/O. K.K.KUNHIRAMAN, AGED 49 YEARS, RESIDING AT
         SILVER OAK, VENJARAMOODU, PIRAPPANCODE P.O.,
         THRIUVANANTHAPURAM-695 607

    2    SREE GOKULAM MEDICAL COLLEGE HOSPITAL,
         VENJARAMOODU, THIRUVANANTHAPURAM-695 607,
         REPRESENTED BY ITS DIRECTOR DR.MANOJAN.K.K.,
         S/O. K.K.KUNHIRAMAN, AGED 49 YEARS, RESIDING AT
         SILVER OAK, VENJARAMOODU, PIRAPPANCODE P.O.,
         THRIUVANANTHAPURAM-695 607

    3    FOUNDATION OF NON RESIDENT INDIANS,
         MATHU MEMORAIL BUILDING, KOCHULLOOR, MEDICAL
         COLLAGE P.O., THIRUVANANTHAPURAM-695 011,
         REPRESENTED BY ITS SECRETARY DR.MANOJAN.K.K.,
         S/O. K.K.KUNHIRAMAN, AGED 49, RESIDING AT SILVER
         OAK, VENJARAMOODU, PIRAPPANCODE P.O.,
         THRIUVANANTHAPURAM-695 607

         BY ADVS. SRI.M.SREEKUMAR
         SRI.A.ABDUL KHARIM
 WP(C) NO. 27900 OF 2020 &
Connected cases                 24            2025:KER:63139

RESPONDENTS:

    1    RESERVE BANK OF INDIA (RBI)
         REPRESENTED BY ITS CHIEF GENERAL MANAGER,
         RESERVE BANK OF INDIA MAIN BUILDING, P.O.BOX 901,
         SHAHID BHAGAT SINGH ROAD, MUMBAI-400 001

    2    STATE BANK OF INDIA,
         REPRESENTED BY ITS CHIEF GENERAL MANAGER,
         LOCAL HEAD OFFICE, THIRUVANANTHAPURAM CIRCLE,
         POOJAPPURA P.O., THIRUVANANTHAPURAM-695 012

    3    BRANCH MANAGER,
         STATE BANK OF INDIA, VENJARAMOODU TOWN BRANCH
         (10789), M.C ROAD, VENJARAMOODU P.O.,
         THIRUVANANTHAPURAM-695 607

         BY ADVS. SRI.JOSEPH KODIANTHARA (SR.)
         SRI.V.ABRAHAM MARKOS
         SHRI.ABRAHAM JOSEPH MARKOS
         SRI.ISAAC THOMAS
         SHRI.ALEXANDER JOSEPH MARKOS
         SHRI.SHARAD JOSEPH KODANTHARA
         SRI. JITHESH MENON


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR HEARING
ON 28.07.2025, ALONG WITH WP(C).27900/2020 AND CONNECTED
CASES, THE COURT ON   22.08.2025 DELIVERED THE FOLLOWING:
 WP(C) NO. 27900 OF 2020 &
Connected cases                  25            2025:KER:63139


          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT

        THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

WEDNESDAY, THE 22nd DAY OF AUGUST 2025 / 31ST SRAVANA, 1947

                  WP(C) NO. 14854 OF 2021

PETITIONERS:

    1    MUTHOOT FINCORP LIMITED,
         REGISTERED OFFICE, MUTHOOT TOWERS, PUNNEN ROAD,
         THIRUVANANTHAPURAM - 695 031 REPRESENTED BY ITS
         VICE PRESIDENT LEGAL (AUTHORISED SIGNATORY), RANA
         JOSEPH, S/O.MR.T.J.JOSEPH, AGED 46 YEARS.

    2    RANA JOSEPH, S/O.MR.T.J.JOSEPH, AGED 46 YEARS,
         VICE PRESIDENT LEGAL, MUTHOOT FINCORP LIMITED,
         REGISTERED OFFICE, MUTHOOT TOWERS, PUNNEN ROAD,
         THIRUVANANTHAPURAM -695031.

         BY ADVS. SRI.M.RAMESH CHANDER (SR.)
         SMT.K.A.SANJEETHA
         SRI.P.M.RAJAGOPAL
         SRI.BALU TOM
         SRI.BONNY BENNY
         SHRI. BEJOY JOSEPH P.J.


RESPONDENTS:

    1    UNION OF INDIA
         REPRESENTED BY SECRETARY TO MINISTRY OF FINANCE,
         NEW DELHI - 110 001.

    2    RESERVE BANK OF INDIA,
         CENTRAL OFFICE, MUMBAI, REPRESENTED BY THE CHIEF
         GENERAL MANAGER, RESERVE BANK OF INDIA,
 WP(C) NO. 27900 OF 2020 &
Connected cases               26            2025:KER:63139

         DEPARTMENT OF REGULATION, CENTRAL OFFICE, WORLD
         TRADE CENTRE, CUFFE PARADE, MUMBAI - 400 005.

    3    UNION BANK OF INDIA (ERSTWHILE ANDHRA BANK)
         PAN AFRICAN PLAZA, THIRUVANANTHAPURAM - 695 001,
         KERALA.

    4    PUNJAB NATIONAL BANK
         EXTRA LARGE CORPORATE BRANCH, MAKER TOWER,
         CUFFE PARADE, MUMBAI MAHARASHTRA - 400 005,
         INDIA, MAHARASHTRA.

    5    ALLAHABAD BANK,
         ALLAHABAD BANK, HANSI, 112/17 SAJJAN GAS AGENCY
         ROAD HABSI, DIST.HISAR HARYANA 125 033, HARYANA.

    6    AXIS BANK, CORPORATE BANKING, AXIS BANK,
         CIRCLE OFFICE, NO.41/418, 5TH FLOOR, CHICAGE
         PLAZA, RAJAJI ROAD, ERNAKULAM, KOCHI - 682 035,
         KERALA.

    7    BANK OF BARODA, COIMBATORE MAIN BRANCH, 82,
         BANK ROAD, COIMBATORE - 641 018, TAMIL NADU.

    8    BANK OF INDIA, ANDHERI LARGE CORPORATE BR.,
         MDI BUILDING, 1ST FLOOR, 28, S.V.ROAD, ANDHERI
         (WEST), MAHARASHTRA.

    9    BANK OF MAHARASHTRA, CORPORATE FINANCE BRANCH,
         NO.9, RED BARRON, 80FT ROAD, 4TH BLOCK,
         KORAMANGALA, BANGALORE - 560 034, KARNATAKA.

   10    CANARA BANK, SPECIALIZED LARGE CORPORATE BRANCH,
         3RD FLOOR, SPENCER JUNCTION, M.G.ROAD,
         TRIVANDRUM - 695 001, KERALA.

   11    CENTRAL BANK OF INDIA
         TRIVANDRUM BRANCH, TC NO.28/885(5), CSI BUILDING,
         M.G.ROAD, TRIVANDRUM - 695 001, KERALA.
 WP(C) NO. 27900 OF 2020 &
Connected cases               27            2025:KER:63139

   12    CITY UNION BANK, BLUE TOWER, POWER HOUSE ROAD,
         TRIVANDRUM - 695 036, KERALA.

   13    DHANALAXMI BANK, KARIMPANAL ARCADE, FORT,
         THIRUVANANTHAPURAM, KERALA - 695 023, KERALA.

   14    FEDERAL BANK, CORPORATE AND INSTITUTIONAL
         BANKING, THE FEDERAL BANK LTD., FEDERAL TOWERS,
         MG ROAD, STATUE, TRIVANDRUM, PIN- 695 001,
         KERALA.

   15    ICICI BANK LTD., SIKAR, ICICI BANK LTD., JOGANI
         PLAZA, KALYAN CIRCLE, SIKAR - 332 001, RAJASTHAN.

   16    IDBI BANK, SPECIALISED CORPORATE BRANCH, KOCHI,
         PANAMPILLY NAGAR, PB 4253, KOCHI - 682 036,
         KERALA.

   17    IDUKKI DISTRICT CO-OPERATIVE BANK LTD.
         VAZHATOPE, VAZHATHOPE BRANCH, THADIYAMDU P.O.,
         PIN- 685 602, KERALA.

   18    INDIAN BANK, CORPORATE BRANCH CHENNAI, NO.480,
         ANNA SALAI, KHIVRAJ COMPLEX, NANDANAM,
         CHENNAI - 600 035, TAMIL NADU.

   19    INDIAN OVERSEAS BANK, TRIVANDRUM MAIN BRANCH,
         YWCA BUILDING, MG ROAD, TRIVANDRUM- 695 001,
         KERALA.

   20    INDUS IND BANK, KOCHI BRANCH, FIRST FLOOR,
         GOWRINARAYAN (OPP TO NEW JAYALAKSHMI SILKS),
         40/8399, 8400, MG ROAD, KOCHI - 682 035, KERALA.

   21    THE JAMMU AND KASHMIR BANK LTD.
         NAVIN SHADRA, NAVEEN SHAHDARA 1/1051, BABARPUR
         ROAD, ROHTAS NAGAR, SHAHDRA, NEW DELHI - 110 032,
         DELHI.

   22    KARNATAKA BANK
 WP(C) NO. 27900 OF 2020 &
Connected cases               28            2025:KER:63139

         TRIVANDRUM BRANCH, THAKARAPARAMBU ROAD,
         TRIVANDRUM - 695023, KERALA.

   23    KARUR VYSYA BANK
         CORPORATE BUSINESS UNIT COIMBATORE, NO.577,
         II FLOOR, KVB BUILDING, OPPANAKKARA STREET,
         COIMBATORE - 641 001, TAMILNADU.

   24    KERALA GRAMIN BANK
         ARUVIKKARA, AR BUILDING ARUVIKKARA, ARUVIKKARA
         P.O - 695 564, THIRUVANANTHAPURAM DT., KERALA.

   25    KOTAK MAHINDRA BANK,
         MUMBAI - KALINA, (CD) GROUND FLOOR, 159,
         VINAY BHAVYA COMPLEX (SAMSUNG BUILDING), KALINA,
         MUMBAI - 400 098, MAHARASHTRA.

   26    THE LAKSHMI VILAS BANK LTD.
         TC 9/885, VELLAYAMBALAM SASTHAMANGALAM ROAD,
         THIRUVANANTHAPURAM - 695 010, KERALA.

   27    PUNJAB AND SIND BANK,
         LARGE CORPORATE BRANCH, 27/29, AMBALAL DOSHI
         MARG, FORT, MUMBAI - 400 001, MAHARASHTRA.

   28    SOUTH INDIAN BANK, CORPORATE BRANCH, SOUTH INDIAN
         BANK, THAMPANOOR - 695 014, TRIVANDRUM, KERALA.

   29    SYNDICATE BANK, KUMBALAM, HOUSE NO.349 WARD 7,
         SANJAY VILAS, VALIYAVILA NAGAR, KUMBALAM, VIA
         KUNDARA, KOLLAM DIST., PIN- 691 503, KERALA.

   30    TAMILNAD MERCANTILE BANK
         TC NO.39/1276, 1ST FLOOR, SP BHAGYA TOWERS,
         ATTAKULANGARA, KILLIPALAM BY-PASS ROAD,
         THIRUVANANTHAPOURAM - 695 036, KERALA.

   31    UCO BANK, III FLOOR, 328,
         THAMBU CHETTY STREET, CHENNAI - 600 001,
         TAMIL NADU.
 WP(C) NO. 27900 OF 2020 &
Connected cases               29            2025:KER:63139

   32    VIJAYA BANK, ADUGODI, BANGALORE, P.B.NO.8227,
         29, HOSUR ROAD, ADUGODI, BANGALORE, KARNATAKA,
         560 030, KARNATAKA.

   33    YES BANK LTD., SADAR BAZAR, GROUND FLOOR OF
         PROPERTY BEARING NO.2725-2729, GREEN MARKET,
         SADAR THANA ROAD, SADAR BAZAR, DELHI - 110 006,
         DELHI.

   34    AU SMALL FINANCE BANK LIMITED
         JAIPUR SUKHAIPURA.

   35    IDFC BANK LIMITED
         DBS WESTMINISTER, 108, R.K.SALAI, 3RD FLOOR,
         CHENNAI - 600 004.

ADDL.R36 STATE BANK OF INDIA, HEAD OFFICE, STATE BANK
         BHAVAN, 16TH FLOOR, MADAM CAMA ROAD,
         MUMBAI-400020, REPRESENTED BY ITS MANAGING
         DIRECTOR

ADDL.R37 THE DEPUTY GENERAL MANAGER, STATE BANK OF INDIA,
         INDUSTRIAL FINANCE BRANCH, NO.2 HARRINGTON ROAD.
         CHETPET, CHENNAI - 600031

         (ADDITIONAL RESPONDENTS 36 AND 37 ARE IMPLEADED
         AS PER ORDER DATED 21.06.2023 IN IA 2/2023)


         BY ADVS. SMT.G.MAHESWARY
         SRI.V.ABRAHAM MARKOS
         SHRI.MADHU RADHAKRISHNAN
         SRI.SAIJO HASSAN
         DR.PAULY MATHEW MURICKEN
         SHRI.LAL K.JOSEPH
         SHRI.V. SUNIL KUMAR
         SRI.K.K.JOHN
         SHRI. BEJOY JOSEPH P.J.
         SRI.BENOJ C AUGUSTIN
         SHRI.RAFEEK. V.K.
         SMT.P.PARVATHY
 WP(C) NO. 27900 OF 2020 &
Connected cases                30            2025:KER:63139

         SMT.AATHIRA SUNNY
         SHRI.ELDHO.N.MONCY
         SMT.VIDYA GANGADHARAN
         SHRI.ABRAHAM JOSEPH MARKOS
         SRI.ISAAC THOMAS
         SHRI.SHARAD JOSEPH KODANTHARA
         SRI.ANZIL SALIM
         SHRI.NELSON JOSEPH
         SHRI.DEEPAK ASHOK KUMAR
         SHRI.ASISH K.JOHN
         SRI. ALEXANER JOSEPH MARKOS
         SRI.SUNIL SHANKER
         SHRI.P.VIJAYAKUMAR, ASG OF INDIA
         SHRI.A.S.P.KURUP, SC, UBI
         SHRI.SANTHEEP ANKARATH
         SRI.LEO GEORGE
         SRI.V.SUNIL KUMAR (PANACHAMOODU)
         SHRI.M.GOPIKRISHNAN NAMBIAR
         SRI.C.K.KARUNAKARAN
         SRI.N.RAJENDRAN
         SRI. SAJU N.A.
         SRI.NAGARAJ NARAYANAN
         SRI.H.RAMANAN
         SRI. M. PREMCHAND
         SRI. K. ANAND
         SRI. BINOY VASUDEVAN
         SRI. K.M. ANEESH
         SRI. P. POULOCHAN ANTONY
         SRI. JAWAHAR JOSE
         SRI. JITHESH MENON
         SRI. DEEPAK JOY



     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR HEARING
ON 28.07.2025, ALONG WITH WP(C).27900/2020 AND CONNECTED
CASES, THE COURT on 22.08.2025 DELIVERED THE FOLLOWING:
 WP(C) NO. 27900 OF 2020 &
Connected cases                  31           2025:KER:63139


          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT

        THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

WEDNESDAY, THE 22nd DAY OF AUGUST 2025 / 31ST SRAVANA, 1947

                  WP(C) NO. 15273 OF 2021

PETITIONER:

         FINVENT FINANCE AND INVESTMENTS LTD.,
         THROUGH ITS AUTHORISED REPRESENTATIVE SH.AMAL
         ABRAHAM, VIII/228 B, GROUND FLOOR, SH TRADE
         CENTRE SH MOUNT P.O., MC ROAD, KOTTAYAM-686 006.

         BY ADVS. SRI.SUKUMAR NAINAN OOMMEN
         SRI.SHERRY SAMUEL OOMMEN
         SMT.NIDHI JACOB
         SHRI.NITISH SATHESH SHENOY


RESPONDENTS:

    1    UNION OF INDIA,
         REPRESENTED BY SECRETARY, MINISTRY OF FINANCE,
         NEW DELHI-110 001.

    2    RESERVE BANK OF INDIA,
         REPRESENTED BY CHIEF GENERAL MANAGER - IN CHARGE
         CENTRAL OFFICE BUILDING, SHAHID BHAGAT SINGH
         MARG, MUMBAI-400 001.

    3    GENERAL MANAGER, DEPARTMENT OF SUPERVISION(NBFC),
         RESERVE BANK OF INDIA, BAKERY JUNCTION,
         THIRUVANANTHAPURAM-695 033.

    4    SOUTH INDIAN BANK LTD.,
         REPRESENTED BY ITS CHAIRMAN, T.B.ROAD, MISSION
 WP(C) NO. 27900 OF 2020 &
Connected cases                32              2025:KER:63139

         QUARTERS, THRISSUR, KERALA-680 001.

    5    AXIS BANK LTD.,
         REPRESENTED BY ITS CEO, AXIS HOUSE, C-2, WADIA
         INTERNATIONAL CENTRE, PANDURANG BUDHKAR MARG,
         WORLI, MUMBAI-400 025.

         BY ADVS. SRI.JOSEPH KODIANTHARA (SR.)
         SRI.K.K.JOHN
         SHRI.MADHU RADHAKRISHNAN
         SRI.V.ABRAHAM MARKOS
         SHRI.ABRAHAM JOSEPH MARKOS
         SHRI.ALEXANDER JOSEPH MARKOS
         SHRI.SHARAD JOSEPH KODANTHARA
         SRI.ISAAC THOMAS
         SHRI.ASISH K.JOHN
         SRI. ANISH JAIN, CGC
         SRI.P.VIJAYAKUMAR, ASG OF INDIA
         SRI. A.S.P. KURUP
         SRI. SUNIL SHANKER
         SRI. M. PREMCHAND



     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR HEARING
ON 28.07.2025, ALONG WITH WP(C).27900/2020 AND CONNECTED
CASES, THE COURT ON 22.08.2025 DELIVERED THE FOLLOWING:
 WP(C) NO. 27900 OF 2020 &
Connected cases                  33          2025:KER:63139


          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT

        THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

WEDNESDAY, THE 22nd DAY OF AUGUST 2025 / 31ST SRAVANA, 1947

                  WP(C) NO. 15439 OF 2021

PETITIONER:
          MANGALAM PUBLICATIONS INDIA PRIVATE LIMITED,
          REP. BY ITS MANAGING DIRECTOR, SH MOUNT P.O.
          KOTTAYAM 686 006.

         BY ADV SHRI.GEORGEKUTTY MATHEW
RESPONDENTS:
    1     UNION OF INDIA,
          REP. BY SECRETARY TO MINISTRY OF FINANCE,
          NEW DELHI 110001.

    2    RESERVE BANK OF INDIA,
         CENTRAL OFFICE, MUMBAI, REP. BY THE CHIEF GENERAL
         MANAGER, RESERVE BANK OF INDIA, DEPARTMENT OF
         REGULATION, CENTRAL OFFICE, WORLD TRADE CENTRE,
         CUFF PARADE, MUMBAI 400005.

    3    STATE BANK OF INDIA,
         HEAD OFFICE, STATE BANK BHAVAN, 16TH FLOOR,
         MADAM CAMA ROAD, MUMBAI 400021. REP. BY ITS
         MANAGING DIRECTOR.

    4    THE DEPUTY GENERAL MANAGER,
         STATE BANK OF INDIA, INDUSTRIAL FINANCE BRANCH,
         NO. 2, HARRINGTON ROAD, CHETPET, CHENNAI 600 031.

    5    THE BRANCH MANAGER,
         STATE BANK OF INDIA, KOTTAYAM TOWN BRANCH,
         KOTTAYAM P.O. 686 001.
 WP(C) NO. 27900 OF 2020 &
Connected cases                34            2025:KER:63139


    6    THE BRANCH MANAGER,
         STATE BANK OF INDIA, KATHRIKKADAVU BRANCH,
         ERNAKULAM 682 017.

    7    STATE BANK OF INDIA,
         THRISSUR ROUND SOUTH BRANCH, THRISSUR 680 001.

    8    STATE BANK OF INDIA,
         KALLAI BRANCH, CALICUT 673 003.

    9    STATE BANK OF INDIA,
         SANTHINAGAR BRANCH, THIRUVANANTHAPURAM 695 001.

   10    THE CHIEF GENERAL MANAGER,
         SOUTH INDIAN BANK, HEAD OFFICE, TB ROAD,
         THRISSUR 680 001.

   11    THE REGIONAL MANAGER,
         SOUTH INDIAN BANK, KOTTAYAM REGION,
         COLLECTORATE ROAD, KOTTAYAM 686 002.

   12    THE BRANCH MANAGER,
         SOUTH INDIAN BANK, KOTTAYAM BRANCH 686 001.
         BY ADVS. SMT. O.M. SHALINA, DSGI
         SHRI.P.VIJAYAKUMAR, ASG OF INDIA
         SRI.JOSEPH KODIANTHARA (SR.)
         SMT.VARNA MANOJ
         SHRI.ABRAHAM JOSEPH MARKOS
         SRI.ISAAC THOMAS
         SHRI.ALEXANDER JOSEPH MARKOS
         SHRI.SHARAD JOSEPH KODANTHARA
         SRI.V.ABRAHAM MARKOS
         SRI. A.S.P KURUP
         SRI. JITHESH MENON
         SRI. SUNIL SHANKER
     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR HEARING
ON 28.07.2025, ALONG WITH WP(C).27900/2020 AND CONNECTED
CASES, THE COURT ON 22.08.2025 DELIVERED THE FOLLOWING:
 WP(C) NO. 27900 OF 2020 &
Connected cases                  35          2025:KER:63139


          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT

        THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

WEDNESDAY, THE 22nd DAY OF AUGUST 2025 / 31ST SRAVANA, 1947

                  WP(C) NO. 15485 OF 2021

PETITIONER:

         CITIZEN MONEY LINE INDIA LTD
         N.B.F.C. REGISTERED UNDER RESERVE BANK OF INDIA)
         REGISTERED OFFICE AT 1ST FLOOR, HOLY ANGELS
         BUILDING, S.KALAMASSERY, ERNAKULAM DISTRICT-
         683104., REPRESENTED BY ITS MANAGING DIRECTOR,
         GEORGE ALEXANDER, AGED 72 YEARS,
         S/O T.G.ALEXANDER, THIRUVANAL, THUMPAMON P.O,
         PATHANAMTHITTA-689502.

         BY ADVS. SRI.JOSE ABRAHAM(J-1406)
         SRI.E.ADITHYAN


RESPONDENTS:

    1    THE UNION OF INDIA, REPRESENTED BY THE SECRETRY,
         MINISTRY OF FINANCE, NEW DELHI - 110 001

    2    THE RESERVE BANK OF INDIA
         REPRESENTED BY THE CHIEF GENERAL MANAGER-IN-
         CHARGE, CENTRAL OFFICE BUILDING, SHAHID BHAGAT
         SINGH, MARG, MUMBAI-400001.

    3    THE GENERAL MANAGER
         DEPARTMENT OF SUPERVISION (NBFC), RESERVE BANK OF
         INDIA, BAKERY JUNCTION, THIRUVANANTHAPURAM-
         695033.
 WP(C) NO. 27900 OF 2020 &
Connected cases               36            2025:KER:63139

    4    THE SOUTH INDIAN BANK LTD
         REPRESENTED BY ITS CHAIRMAN, T.B.ROAD,
         MISSION QUARTERS, THRISSUR, KERALA-680001.

    5    THE PUNJAB NATIONAL BANK
         REPRESENTED BY ITS CHAIRMAN, PLOT NO.4,
         SECTOR-10, DWARAKA NEW DELHI-110075.

    6    THE UNION BANK OF INDIA
         REPRESENTED BY ITS CHAIRMAN, 239,
         VIDHAN BHAVAN MARG, NARIMAN POINT, MUMBAI-400021.

    7    THE BANK OF INDIA
         REPRESENTED BY ITS CHAIRMAN, STARHOUSE, C-5,
         G BLOCK, BANDRA KURLA COMPLEX, BANDRA (EAST),
         MUMBAI-400051.

    8    CSB BANK LTD
         REPRESENTED BY ITS BRANCH HEAD, SOUTH KERALA
         CLUSTER, SME OFFICE, TRIVANDRUM OFFICE, PALAYAM,
         THIRUVANANTHAPURAM-695034.

    9    STATE BANK OF INDIA
         REPRESENTED BY ITS MANAGING DIRECTOR, HEAD
         OFFICE, STATE BANK BHAVAN, 16TH FLOOR,
         MADAM CAMA ROAD, MUMBAI-400021.

   10    INDIAN BANK, REPRESENTED BY ITS CHAIRMAN AND
         MANAGING DIRECTOR, HEAD OFFICE, RAJAJI SALAI,
         CHENNAI-600001.

   11    CANARA BANK, REPRESENTED BY BRANCH MANAGER,
         EDATHUA BRANCH, MOONNUTHAICKAL BUILDING, EDATHUA,
         KUTTANAD TALUK, KERALA-689573.

         BY ADVS. SHRI.S.BIJU, CGC
         SRI.V.ABRAHAM MARKOS
         SHRI.MADHU RADHAKRISHNAN
         SRI.ISAAC THOMAS
         SHRI.ALEXANDER JOSEPH MARKOS
         SHRI.SHARAD JOSEPH KODANTHARA
 WP(C) NO. 27900 OF 2020 &
Connected cases                37            2025:KER:63139

         SHRI.NELSON JOSEPH
         SRI.M.D.JOSEPH
         SHRI.P.VIJAYAKUMAR, ASG OF INDIA
         SRI.SANTHEEP ANKARATH
         SRI.PAULY MATHEW MURICKEN
         SRI.K.K.JOHN,SC,SOUTH INDIAN BANK
         SRI. M.JITHESH MENON
         SRI.K.M.ANEESH
         SRI.ASP.KURUP
         SRI. SUNIL SHANKER
         SRI. K. ANAND
         SRI. BINOY VASUDEVAN
         SRI. M. GOPIKRISHNAN NAMBIAR




     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR HEARING
ON 28.07.2025, ALONG WITH WP(C).27900/2020 AND CONNECTED
CASES, THE COURT ON 22.08.2025 DELIVERED THE FOLLOWING:
 WP(C) NO. 27900 OF 2020 &
Connected cases                  38            2025:KER:63139


          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT

        THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

WEDNESDAY, THE 22nd DAY OF AUGUST 2025 / 31ST SRAVANA, 1947

                  WP(C) NO. 15619 OF 2021

PETITIONER:

         G&M TRANSPORTING COMPANY
         HOUSING BOARD NO.37, SOUTH BRIDGE AVENUE,
         ERNAKULAM, KOCHI - 682036, REPRESENTED BY ITS
         PARTNER, MR. EMMANUEL SURRAO, RESIDING AT 8C,
         TOC H RETREAT, NOW TOC H ROAD, NEAR TOC H SCHOOL,
         VYTTILA P.O, ERNAKULAM - 682019.

         BY ADVS. SRI.N.RAGHURAJ (SR.)
         SMT.SAYUJYA RADHAKRISHNAN


RESPONDENTS:

    1    UNION OF INDIA
         REPRESENTED BY THE PRINCIPAL SECRETARY, MINISTRY
         OF FINANCE, SANCHAR BHAVAN 20, ASHOKA ROAD,
         NEW DELHI - 110001.

    2    RESERVE BANK OF INDIA
         CENTRAL OFFICE, MUMBAI - 400005,
         REPRESENTED BY ITS CHIEF GENERAL MANAGER.

    3    THE REGIONAL DIRECTOR
         RESERVE BANK OF INDIA, BAKERY JUNCTION,
         THIRUVANANTHAPURAM - 695033.

    4    THE UNION BANK OF INDIA
         REPRESENTED BY ITS GENERAL MANAGER,
 WP(C) NO. 27900 OF 2020 &
Connected cases               39            2025:KER:63139

         UNION BANK OF BHAVAN, 239, VIDAN BHAVAN MARG,
         NARIMAN POINT, MUMBAI - 400021.

    5    THE AXIS BANK LTD
         REPRESENTED BY ITS CHAIRMAN, 'AXIS' HOUSE, C-2,
         WADIA INTERNATIONAL CENTRE, PANDURANG BUDHKAR
         MARG, WORLI, MUMBAI - 400025.

    6    THE BANK OF BARODA
         REPRESENTED BY ITS CHAIRMAN, BARODA BHAVAN,
         R.C. DUTT ROAD, ALKAPURI, BARODA - 390007

    7    THE HDFC BANK
         REPRESENTED BY ITS CHAIRMAN, RAMON HOUSE, 169,
         BACKBAY, RECLAMATION, HT PAREKH MARG, CHURCH
         GATE, MUMBAI, MAHARASHTRA, INDIA - 400002.

    8    ICICI BANK
         REPRESENTED BY ITS CHAIRMAN, ICICI BANK TOWER,
         NEAR CHAKLI CIRCLE, OLD PADRA ROAD, VADODARA,
         GUJARAT - 390007.

    9    STATE BANK OF INDIA
         REPRESENTED BY THE GENERAL MANAGER, STATE BANK
         BHAVAN, M.C. ROAD, NARIMAN POINT, MUMBAI -
         400021.

         BY ADVS. SRI.K.SUDHINKUMAR
         SRI.JOSEPH KODIANTHARA (SR.)
         SHRI.LAL K.JOSEPH
         SHRI.SANTHOSH MATHEW (SR.)
         SHRI.ABRAHAM JOSEPH MARKOS
         SHRI.ALEXANDER JOSEPH MARKOS
         SHRI.SHARAD JOSEPH KODANTHARA
         SRI.V.ABRAHAM MARKOS
         SHRI.SURESH SUKUMAR
         SMT. O.M. SHALINA, DSGI
         SRI. P. VIJAYAKUMAR, ASGI
         SMT.R.REMA,
         SRI.M.JITHESH MENON
         SHRI.A.S.P.KURUP
 WP(C) NO. 27900 OF 2020 &
Connected cases                40            2025:KER:63139

         SRI.PREMCHAND M
         SRI. K. ANAND



     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR HEARING
ON 28.07.2025, ALONG WITH WP(C).27900/2020 AND CONNECTED
CASES, THE COURT ON 22.08.2025 DELIVERED THE FOLLOWING:
 WP(C) NO. 27900 OF 2020 &
Connected cases                  41          2025:KER:63139


          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT

        THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

WEDNESDAY, THE 22nd DAY OF AUGUST 2025 / 31ST SRAVANA, 1947

                  WP(C) NO. 15646 OF 2021

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.

         BY ADVS. SRI.N.RAGHURAJ (SR.)
         SMT.SAYUJYA RADHAKRISHNAN
RESPONDENTS:
    1     UNION OF INDIA,
          REPRESENTED BY THE SECRETARY, MINISTRY OF
          FINANCE, SANCHAR BHAWAN, ASHOKA ROAD,
          NEW DELHI-110 001.

    2    RESERVE BANK OF INDIA,
         CENTRAL OFFICE, MUMBAI-400 005,
         REPRESENTED BY ITS CHIEF GENERAL MANAGER.

    3    THE REGIONAL DIRECTOR, RESERVE BANK OF INDIA,
         BAKERY JUNCTION, THIRUVANANTHAPURAM-695 033.
    4    THE UNION BANK OF INDIA,
         REPRESENTED BY ITS GENERAL MANAGER, UNION BANK
         BHAVAN, 239 VIDAN BHAVAN MARG, NARIMAN POINT,
         MUMBAI-400 021.
    5    THE AXIS BANK LTD.,
         REPRESENTED BY ITS CHAIRMAN, AXIS HOUSE, C-2,
 WP(C) NO. 27900 OF 2020 &
Connected cases                 42            2025:KER:63139

         WADIA INTERNATIONAL CENTRE, PANDURANG BUDHKAR
         MARG, WORLI, MUMBAI-400 025.
    6    THE HDFC BANK,
         REPRESENTED BY ITS CHAIRMAN, RAMON HOUSE, 169,
         BACKBAY, RECLAMATION, HT PAREKH MARG, CHURCH
         GATE, MUMBAI, MAHARASHTRA, INDIA-400 002.

    7    ICICI BANK,
         REPRESENTED BY ITS CHAIRMAN, ICICI BANK TOWER,
         NEAR CHAKLI CIRCLE, OLD PADRA ROAD, VADODARA,
         GUJARAT-390 007.

    8    FEDERAL BANK,
         REPRESENTED BY ITS CHAIRMAN, FEDERAL TOWERS,
         MARKET ROAD, PERIYAR NAGAR, ALUVA,
         KERALA-683 101.

    9    STATE BANK OF INDIA,
         REPRESENTED BY THE GENERAL MANAGER, STATE BANK
         BHAVAN, M.C.ROAD, NARIMAN POINT, MUMBAI-400 021.

         BY ADVS. SHRI.K.K.SETHUKUMAR, CGC
         SRI.JOSEPH KODIANTHARA (SR.)
         SRI.PREMCHAND M.
         SRI.V.ABRAHAM MARKOS
         SHRI.ABRAHAM JOSEPH MARKOS
         SRI.ISAAC THOMAS
         SHRI.ALEXANDER JOSEPH MARKOS
         SHRI.SHARAD JOSEPH KODANTHARA
         SMT.K.ANITHA JOHN
         SHRI.P.VIJAYAKUMAR, ASG OF INDIA
         SRI. JITHESH MENON, SC SBI
         SRI.ASP.KURUP, SC.
         SRI.PREMCHAND M.
         SRI.P.PAULOCHAN ANTONY


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR HEARING
ON 28.07.2025, ALONG WITH WP(C).27900/2020 AND CONNECTED
CASES, THE COURT ON   22.08.2025 DELIVERED THE FOLLOWING:
 WP(C) NO. 27900 OF 2020 &
Connected cases                  43          2025:KER:63139


          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT

        THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

WEDNESDAY, THE 22nd DAY OF AUGUST 2025 / 31ST SRAVANA, 1947

                  WP(C) NO. 18628 OF 2021

PETITIONER:

         MUTHOOTU MINI FINANCERS LIMITED,.
         HAVING ITS REGISTERED OFFICE AT MUTHOOTTU
         BUILDINGS, MARKET ROAD, KOZHENCHERRY,
         PATHANAMTHITA , KERALA 689 B641, REPRESENTED BY
         ITS MANAGING DIRECTOR, MR. MATHEW MUTHOOTTU.

         BY ADVS. SRI.N.RAGHURAJ (SR.)
         SMT.SAYUJYA RADHAKRISHNAN


RESPONDENTS:

    1    UNION OF INDIA,
         REPRESENTED BY THE SECRETARY, MINISTRY OF
         FINANCE, SANCHAR BHAWAN, ASHOKA ROAD,
         NEW DELHI 110001.

    2    RESERVE BANK OF INDIA,
         CENTRAL OFFICE, MUMBAI 400005,
         REPRESENTED BY ITS CHIEF GENERAL MANAGER.

    3    THE REGIONAL DIRECTOR,
         RESERVE BANK OF INDIA, BAKERY JUNCTION,
         THIRUVANANTHAPURAM 695 033.

    4    UNION BANK OF INDIA,
         UNION BANK BHAVAN, 239, VIDHAN BHAVAN MARG,
         NARIMAN POINT, MUMBAI, MAHARASTRA 400021.
 WP(C) NO. 27900 OF 2020 &
Connected cases               44            2025:KER:63139


    5    CANARA BANK, 112, J C ROAD, HEAD OFFICE,
         BANGALORE, KARNATAKA 560002.

    6    CATHOLIC SYRIAN BANK LTD
         CSB BHAVAN, P.O. BOX NO. 502,
         ST. MARY'S COLLEGE ROAD, THRISSUR 680 020.

    7    DHANLAXMI BANK,
         DHANLAXMI BANK LIMITED, DHANALAKSHMI BUILDINGS,
         NAICKANAL, THRISSUR 680 001.

    8    INDUSIND BANK,
         2401, GENERAL THIMMAYYA ROAD, CANTONMENT, PUNE,
         MAHARASHTRA 411001.

    9    KARUR VYSYA BANK,
         REGISTERED AND CENTRAL OFFICE, NO. 20,
         ERODE ROAD, VADIVEL NAGAR, L.N.S. KARUR 639003.

   10    PUNJAB NATIONAL BANK, PLOT NO. 4, SECTOR -10,
         DWARKA NEW DELHI 110075.

   11    HDFC BANK, HDFC BANK HOUSE, SENAPTI BAPAT MARG,
         LOWER PAREL (WEST), MUMBAI, MAHARASHTRA 400013.

   12    DCB BANK, 601 & 602, PENINSULA BUSINESS PARK,
         6TH FLOOR, TOWER A , SENAPATI BAPAT MARG,
         LOWER PAREL, MUMBAI, MAHARASHTRA 400013.

   13    BANK OF BARODA, BARODA HOUSE, MANDVI, VADODARA,
         GUJARAT 390006.

   14    BANK OF INDIA, STAR HOUSE, C-5, G- BLOCK, BANDRA
         KURLA COMPLEX BANDRA (EAST), MUMBAI 400 051.

   15    BANK OF MAHARASHTRA,
         BANK OF MAHARASHTRA HEAD OFFICE, 'LOKMANGAL'
         1501, SHIVAJINAGAR PUNE 411 005.
 WP(C) NO. 27900 OF 2020 &
Connected cases               45               2025:KER:63139

   16    CENTRAL BANK OF INDIA,
         CHANDER MUKHI, NARIMAN POINT, MUMBAI 400 021.

   17    CITY UNION BANK, OFFICE NO. 149, T S R BIG
         STREET, KUMBAKONAM, TAMIL NADU 612 001.

   18    FEDERAL BANK, FEDERAL TOWERS, P B NO. 103, ALUVA,
         ERNAKULAM KERALA 683 101.

   19    INDIAN BANK, NO. 66, RAJAJI SALAI, CHENNAI,
         TAMIL NADU 600001.

   20    INDIAN OVERSEAS BANK, 763 ANNA SALAI,
         CHENNAI 600 002, TAMIL NADU.

   21    KARNATAKA BANK, KARNATAKA BANK LIMITED, POST BOX
         NO. 599, MAHAVEERA CIRCLE, KANKANADY,
         MANGALURU 575 002.

   22    DBS BANK LTD.,
         GROUND FLOOR NOS. 11 & 12, CAPITOL POINT,
         BABA KHARAK SINGH MARG, CON NAUGHT PLACE,
         NEW DELHI 110 001.

   23    SOUTH INDIAN BANK,
         P B NO. 28, SIB HOUSE, T B ROAD,
         MISSION QUARTERS, THRISSUR 680 001.

   24    TAMIL NADU MERCANTILE BANK,
         57, V.E. ROAD, TUTICORIN, TAMIL NADU, 628 002.


         BY ADVS. SMT. O.M. SHALINA, DSGI
         SRI.JOSEPH KODIANTHARA (SR.)
         SHRI.MADHU RADHAKRISHNAN
         SHRI.P.VIJAYARAGHAVAN
         SHRI.SUNIL SHANKER
         SRI.V.ABRAHAM MARKOS
         SHRI.ABRAHAM JOSEPH MARKOS
         SRI.ISAAC THOMAS
         SHRI.ALEXANDER JOSEPH MARKOS
 WP(C) NO. 27900 OF 2020 &
Connected cases                46            2025:KER:63139

         SHRI.SHARAD JOSEPH KODANTHARA
         SHRI.P.VIJAYAKUMAR, ASG OF INDIA
         SRI. SAJU N.A.
         SRI.LEO GEORGE
         SRI.P.PAULOCHAN ANTONY
         SMT.R.REMA, SC, BANK OF BARODA
         SRI.K.ANAND
         SHRI.SANTHEEP ANKARATH, SC, PUNJAB NATIONAL BANK
         SHRI.A.S.P.KURUP, SC, UBI
         SRI.LAL K.JOSEPH
         SRI.P.S.GEORGE
         SRI.K.J.SAJI ISAAC
         SRI.K.M.ANEESH
         SRI.V.SUNIL KUMAR (PANACHAMOODU)
         SRI.THOMAS T.VARGHESE
         SRI.K.K.JOHN,SC,SOUTH INDIAN BANK
         SRI. A.S.P. KURUP
         SRI. M. GOPIKRISHNAN NAMBIAR
         SRI. K.M. ANEESH
         SRI.BINOY VASUDEVAN
         SRI. T.A. PRAKASH




     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR HEARING
ON 28.07.2025, ALONG WITH WP(C).27900/2020 AND CONNECTED
CASES, THE COURT ON 22.08.2025 DELIVERED THE FOLLOWING:
 WP(C) NO. 27900 OF 2020 &
Connected cases                  47            2025:KER:63139


          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT

        THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

WEDNESDAY, THE 22nd DAY OF AUGUST 2025 / 31ST SRAVANA, 1947

                  WP(C) NO. 23275 OF 2021

PETITIONERS:

    1    MUTHOOT FINANCE LTD., MUTHOOT CHAMBERS,
         OPPOSITE SARITHA THEATRE COMPLEX, BANERJI ROAD,
         KOCHI - 680 018 REPRESENTED BY ITS CHIEF GENERAL
         MANAGER (AUTHORISED SIGNATORY) K.R.BIJIMON,
         S/O.RAGHAVAN RAJAPPAN, AGED 51 YEARS.

    2    K.R.BIJIMON, CHIEF GENERAL MANAGER,
         MUTHOOT FINANCE LIMITED, MUTHOOT CHAMBERS,
         OPPOSITE SARITHA THEATRE COMPLEX, BANERJI ROAD,
         KOCHI - 680 018.

         BY ADVS. SRI.M.RAMESH CHANDER (SR.)
         SRI.P.M.RAJAGOPAL
         SRI.BALU TOM
         SRI.BONNY BENNY
         SHRI. BEJOY JOSEPH P.J.


RESPONDENTS:

    1    UNION OF INDIA
         REPRESENTED BY SECRETARY TO MINISTRY OF FINANCE,
         NEW DELHI - 110 001.

    2    RESERVE BANK OF INDIA
         CENTRAL OFFICE, MUMBAI REPRESENTED THE CHIEF
         GENERAL MANAGER, RESERVE BANK OF INDIA,
         DEPARTMENT OF REGULATION, CENTRAL OFFICE,
 WP(C) NO. 27900 OF 2020 &
Connected cases               48             2025:KER:63139

         WORLD TRADE CENTRE, CUFFE PARADE,
         MUMBAI - 400 005.

    3    HDFC BANK LTD., HDFC HOUSE, H T PAREKH MARG,
         165-166, BACKBAY RECLAMATION, CHURCHGATE,
         MUMBAI - 400 020.

    4    UNION BANK OF INDIA LTD.
         UNION BANK BHAVAN, 239, VIDHAN BHAVAN MARG,
         NARIMAN POINT, MUMBAI - 400 021, MAHARASHTRA
         INDIA.

    5    PUNJAB NATIONAL BANK, PLOT NO.4, SECTOR 10,
         DWARKA, NEW DELHI - 110 075.

    6    CANARA BANK, 112, JC ROAD, BANGALORE, KARNATAKA,
         INDIA - 560 002.

    7    AXIS BANK LTD.
         AXIS HOUSE, C-2, WADIA INTERNATIONAL CENTRE,
         PANDURANG BUDHKAR MARG, WORLI, MUMBAI - 400 025.

    8    BANK OF BARODA, BARODA CORPORATE CENTRE,
         PLOT NO.C-26, BLOCK G, BANDRA KURLA COMPLEX,
         BANDRA (EAST), MUMBAI - 400 051.

    9    INDIAN BANK,CORPORATE OFFICE, NO.254-260, AVVAI
         SHANMUGAM SALAI, ROYAPETTAH, CHENNAI - 600 014.

   10    ICICI BANK LTD., ICICI BANK TOWERS, BANDRA KURLA
         COMPLEX, MUMBAI - 400 051, MAHARASTRA.

   11    INDUSIND BANK LIMITED,
         2401 GEN. THIMMAYYA ROAD (CANTONMENT),
         PUNE- 411 001, INDIA.

   12    CENTRAL BANK OF INDIA,
         CHANDER MUKHI, NARIMAN POINT, MUMBAI - 400 021.

   13    FEDERAL BANK LTD.
 WP(C) NO. 27900 OF 2020 &
Connected cases               49            2025:KER:63139

         FEDERAL TOWERS, MARKET RD., PERIYAR NAGAR,
         ALUVA, KERALA - 683 101.

   14    BANK OF INDIA, STAR HOUSE C-5, "G" BLOCK, BANDRA
         KURLA COMPLEX, BANDRA (EAST), MUMBAI - 400 051.

   15    KOTAK MAHINDRA BANK LTD.
         27 BKC, C-27, G BLOCK, BANDRA KURLA COMPLEX,
         BANDRA (E) MUMBAI - 400 051.

   16    UCO BANK, UCO BANK HEAD OFFICE, 10, B T M SARANI,
         KOLKATA - 700 001, WEST BENGAL, INDIA.

   17    IDBI BANK LTD.
         IDBI TOWER, WTC COMPLEX, CUFFE PARADE, COLABA,
         MUMBAI - 400 005.

   18    YES BANK LTD, YES BANK TOWER, IFC-2, 15TH FLOOR,
         SENAPATI BAPAT MARG, ELPHINSTONE (W),
         MUMBAI - 400 013, MAHARASHTRA INDIA.

   19    SOUTH INDIAN BANK LTD.
         HEAD OFFICE, T.B.ROAD, MISSION QUARTERS,
         THRISSUR - 680 001, KERALA, INDIA.

   20    INDIAN OVERSEAS BANK LTD.
         CENTRAL OFFICE, 6TH FLOOR, ANNEX BUILDING, 763,
         ANNA SALAI, CHENNAI - 600 002, TAMIL NADU, INDIA.

   21    THE KARUR VYSYA BANK LTD.
         ERODE ROAD KARUR, TAMIL NADU - 639002.

   22    PUNJAB AND SIND BANK, 1ST FLOOR, 21, RAJENDRA
         PLACE, NEW DELHI - 110 008.

   23    DHANLAXMI BANK LTD.
         CORPORATE OFFICE, PUNKUNNAM, THRISSUR,
         KERALA - 680 002.

   24    STANDARD CHARTERED BANK
 WP(C) NO. 27900 OF 2020 &
Connected cases               50            2025:KER:63139

         CLIENT SERVICES GROUP, CRESCENZO BUILDING, 3RD
         FLOOR, C-38/39, G BLOCK, BEHIND MCA CLUB, BANDRA
         KULA COMPLEX, BANDRA (E), MUMBAI - 400 051,
         INDIA.

   25    RBL BANK LTD., ONE WORLD CENTER, TOWER 2B, 6TH
         FLOOR, 841, SENAPATI BAPAT MARG, LOWER PAREL (W),
         MUMBAI - 400 013.

   26    THE JAMMU AND KASHMIR BANK LTD.
         CORPORATE HEADQUARTERS M.A.ROAD, SRINAGAR,
         J AND K., INDIA.

   27    THE IDUKKI DISTRICT CO-OPERATIVE BANK LTD.
         P.B.NO.2, IDUKKI COLONY P.O. - 685 602.

   28    CSB BANK LTD., CSB BHAVAN, HEAD OFFICE,
         P.B.NO.502, ST.MARY'S COLLEGE ROAD,
         THRISSUR - 680 020, KERALA, INDIA.

   29    DBS BANK, THE LAKSHMI VILAS BANK LTD., CORPORATE
         OFFICE, LVB HOUSE, #4, SARDAR PATEL ROAD, GUINDY,
         CHENNAI - 600 032, TAMIL NADU.

   30    KARNATAKA BANK LIMITED
         POST BOX NO.599, MAHAVEERA CIRCLE, KANKANADY,
         MANGALURU - 575002, DAKSHINA KANNADA DIST.,
         KARNATAKA STATE.

   31    BANKOF MAHARASHTRA LTD.
         HEAD OFFICE, 'LOKMANGAL', 1501,
         SHIVAJINAGAR PUNE - 411 005.

ADDL.R32 STATE BANK OF INDIA, HEAD OFFICE,
         STATE BANK BHAVAN, 16TH FLOOR, MADAM CAMA ROAD,
         MUMBAI - 400020, REPRESENTED BY ITS
         MANAGING DIRECTOR
ADDL.R33 THE DEPUTY GENERAL MANAGER,
         STATE BANK OF INDIA, INDUSTRIAL FINANCE BRANCH,
         NO.2 HARRINGTON ROAD, CHETPET, CHENNAI-600031
 WP(C) NO. 27900 OF 2020 &
Connected cases                51            2025:KER:63139

         (ADDITIONAL RESPONDENTS 32 AND 33 ARE IMPLEADED
         AS PER ORDER DATED 30/07/2024 IN IA 1/24 IN WP(C)
         No.23275/2021.)


         BY ADVS.SMT. O.M. SHALINA, DSGI
         SHRI.VISHNU PRADEEP
         SRI.JOSEPH KODIANTHARA (SR.)
         SRI.SANTHEEP ANKARATH
         SHRI.MADHU RADHAKRISHNAN
         SRI.V.SUNIL KUMAR (PANACHAMOODU)
         SHRI.H.RAMANAN
         SMT.GIRIJA K GOPAL
         SHRI.SUNIL SHANKER
         SRI.C.K.KARUNAKARAN
         SRI.C.VIVEK
         SRI.C.A.JOY
         SRI.V.ABRAHAM MARKOS
         SHRI.ABRAHAM JOSEPH MARKOS
         SRI.ISAAC THOMAS
         SHRI.ALEXANDER JOSEPH MARKOS
         SHRI.SHARAD JOSEPH KODANTHARA
         SMT.SREEKALA KRISHNADAS (SREEKALA VIVEK)
         SMT.VIDYA GANGADHARAN
         SHRI.P.VIJAYAKUMAR, ASG OF INDIA
         SHRI.JITHESH MENON
         SRI. A.S.P.KURUP
         SRI. GOPIKRISHNAN NAMBIAR
         SRI. M. PREMCHAND
         SRI. BINOY VASUDEVAN
         SRI. K. ANAND
         SRI. K.M. ANEESH
         SRI. P.POULOCHAN ANTONY
         SRI. DEEPAK JOY
         SRI. T.A. PRAKASH


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR HEARING
ON 28.07.2025, ALONG WITH WP(C).27900/2020 AND CONNECTED
CASES, THE COURT ON 22.08.2025 DELIVERED THE FOLLOWING:
 WP(C) NO. 27900 OF 2020 &
Connected cases                  52          2025:KER:63139


          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT

        THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

WEDNESDAY, THE 22nd DAY OF AUGUST 2025 / 31ST SRAVANA, 1947

                  WP(C) NO. 27633 OF 2021

PETITIONER:

         MANAPPURAM FINANCE LIMITED,
         MANAPPURAM HOUSE, VALAPPAD, THRISSUR DISTRICT,
         PIN 680 567 REPRESENTED BY ITS AREA MANAGER
         NATARAJN R

         BY ADVS. SRI.R.BINDU (SASTHAMANGALAM)
         SRI.G.RAJAGOPAL (KUMMANAM)
         SRI.C.THEJUS PURUSHOTHAMAN


RESPONDENTS:

    1    UNION OF INDIA
         REPRESENTED BY THE SECRETARY MINISTRY OF FINANCE,
         NEW DELHI 110 001

    2    RESERVE BANK OF INDIA,
         CENTRAL OFFICE BUILDING, SHAHID BHAGAT SINGH
         MARG, MUMBAI 400 001 REPRESENTED BY ITS CHIEF
         GENERAL MANAGER-IN-CHARGE

    3    GENERAL MANAGER,
         DEPARTMENT OF SUPERVISION (NBFC), RESERVE BANK OF
         INDIA, BAKERY JUNCTION, THIRUVANANTHAPURAM,
         PIN 695 033

    4    STATE BANK OF INDIA, HEAD OFFICE, STATE BANK
         BHAVAN, 16TH FLOOR, MADAM CAMA ROAD,
 WP(C) NO. 27900 OF 2020 &
Connected cases                53            2025:KER:63139

         MUMBAI 400 021, REPRESENTED BY ITS MANAGING
         DIRECTOR.

    5    KOTAK MAHINDRA BANK
         HEAD OFFICE, RAJ NIKETHAN, BHANDARKAR ROAD,
         MATUNGA, MUMBAI, PIN 400 019 REPRESENTED BY ITS
         MANAGING DIRECTOR.

    6    IDBI BANK LIMITED
         HEAD OFFICE, IDBI TOWER, WTC COMPLEX,
         CUFFEPARADE, COLABA, MUMBAI, PIN 400 005
         REPRESENTED BY ITS MANAGING DIRECTOR.

         BY ADVS. SHRI.VISHNU PRADEEP
         SRI.JOSEPH KODIANTHARA (SR.)
         SRI.GEORGE THOMAS (MEVADA)(SR.)
         SHRI.LAL K.JOSEPH
         SRI.AMAL GEORGE
         SRI.V.ABRAHAM MARKOS
         SHRI.ABRAHAM JOSEPH MARKOS
         SRI.ISAAC THOMAS
         SHRI.ALEXANDER JOSEPH MARKOS
         SHRI.SHARAD JOSEPH KODANTHARA
         SHRI.JITHESH MENON
         SMT. O.M. SHALINA, DSGI


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR HEARING
ON 28.07.2025, ALONG WITH WP(C).27900/2020 AND CONNECTED
CASES, THE COURT ON 22.08.2025 DELIVERED THE FOLLOWING:
 WP(C) NO. 27900 OF 2020 &
Connected cases                  54          2025:KER:63139


          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT

        THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

WEDNESDAY, THE 22nd DAY OF AUGUST 2025 / 31ST SRAVANA, 1947

                  WP(C) NO. 28605 OF 2020

PETITIONERS:

    1    M/S INDEL MONEY PRIVATE LTD
         INDEL HOUSE, CHANGAMPUZHA NAGAR, SOUTH
         KALAMASSERY P. O., ERNAKULAM DISTRICT - 682 033,
         REPRESENTED BY ITS DIRECTOR, UMESH MOHANAN,
         AGED 38, S/O. MOHANAN GOPALAKRISHNAN.

    2    UMESH MOHANAN, AGED 38 YEARS,
         S/O. MOHANAN GOPALAKRISHNAN, RESIDING AT
         'DHANNYA', KANNADI - I VILLAGE, KANNADI P. O.,
         PALAKKAD DISTRICT - 678 701.

         BY ADV SMT.MEERA V.MENON


RESPONDENTS:

    1    UNION OF INDIA
         REPRESENTED BY SECRETARY TO MINISTRY OF FINANCE,
         NEW DELHI - 110 001.

    2    RESERVE BANK OF INDIA,
         CENTRAL OFFICE MUMBAI - REPRESENTED BY THE CHIEF
         GENERAL MANAGER, RESERVE BANK OF INDIA,
         DEPARTMENT OF REGULATION, CENTRAL OFFICE,
         WORLD TRADE CENTRE, CUFFE PARADE,
         MUMBAI - 400 005.

    3    THE SOUTH INDIAN BANK LTD.
 WP(C) NO. 27900 OF 2020 &
Connected cases               55            2025:KER:63139

         HEAD OFFICE, TD ROAD, MISSION QUARTERS,
         THRISSUR - 680 001, REPRESENTED BY ITS GENERAL
         MANAGER.

    4    INDIAN BANK LTD.
         66, RAJAJI SALAI, P. B. NO.1384,
         CHENNAI - 600 001, REPRESENTED BY ITS GENERAL
         MANAGER.

    5    DHANALAKSHMI BANK LTD.
         DHANALAKSHMI BUILDINGS, NAICKANAL,
         THRISSUR - 680 002, REPRESENTED BY ITS GENERAL
         MANAGER.

    6    CANARA BANK, CANARA BANK HEAD OFFICE, 112 JC
         ROAD, TOWN HALL JUNCTION, BENGALURU - 560 002,
         REPRESENTED BY ITS GENERAL MANAGER.

    7    AXIS BANK LTD.
         'AXIS HOUSE', C-2, WADIA INTERNATIONAL CENTRE,
         PANDURANG BUDHKAR MARG, WORLI, MUMBAI - 400 025,
         REPRESENTED BY ITS GENERAL MANAGER.

    8    STATE BANK OF INDIA,
         STATE BANK BHAWAN, M. C. ROAD, NARIMAN POINT,
         MUMBAI - 400 021, REPRESENTED BY ITS GENERAL
         MANAGER.

    9    IDFC LIMITED,
         4TH FLOOR, CAPITAL TOWER, 555 ANNA SALAI, THIRU
         VI KA KUDIYIRUPPU, TEYNAMPET, CHENNAI - 600 018,
         REPRESENTED BY ITS GENERAL MANAGER.

   10    SYNDICATE BANK,
         DOOR NO.16/355 AND 16/365A, MANIPAL - 576104,
         UDUPPI DISTRICT, KARNATAKA, REPRESENTED BY ITS
         GENERAL MANAGER.

   11    THE KARUR VYSYA BANK LTD.
         REGISTERED AND CENTRAL OFFICE, NO.20, ERODE ROAD,
         VADIVEL NAGAR, I.N.S., KARUR - 639 002,
 WP(C) NO. 27900 OF 2020 &
Connected cases                56              2025:KER:63139

         REPRESENTED BY ITS GENERAL MANAGER.

   12    UNION BANK OF INDIA,
         UNION BANK BHAVAN, 239, VIDHAN BHAVAN MARG,
         NARIMAN POINT, MUMBAI - 400 021,
         REPRESENTED BY ITS GENERAL MANAGER.

   13    BANK OF BARODA,
         BARODA BHAVAN, R.C.DUTT ROAD, ALKAPURI,
         BARODA - 390 007, REPRESENTED BY ITS GENERAL
         MANAGER.

   14    IDBI BANK LTD.
         IDBI TOWER, WTC COMPLEX, CUFFE PARADE, COLABA,
         MUMBAI - 400 005, REPRESENTED BY ITS GENERAL
         MANAGER.
         BY ADVS. SHRI.K.K.SETHUKUMAR, CGC
         SRI.JOSEPH KODIANTHARA (SR.)
         SHRI.SUNIL SHANKER
         SHRI.MADHU RADHAKRISHNAN
         SRI.GEORGE THOMAS (MEVADA)(SR.)
         SRI.AMAL GEORGE
         SHRI.ABRAHAM JOSEPH MARKOS
         SRI.ISAAC THOMAS
         SRI.P.G.CHANDAPILLAI ABRAHAM
         SHRI.ALEXANDER JOSEPH MARKOS
         SHRI.SHARAD JOSEPH KODIANTHARA
         SRI.V.ABRAHAM MARKOS
         SMT.VIDYA GANGADHARAN
         SRI. P. VIJAYAKUMAR, ASG OF INDIA
         SHRI. M. GOPIKRISHNAN NAMBIAR
         SRI. BINOY VASUDEVAN
         SRI. C.K. KARUNAKARAN
         SRI. JITTHESH MENON, SC
         SRI. N. RAJENDRAN
         SRI. A.S.P. KURUP, SC
         SRI. K. ANAND
     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR HEARING
ON 28.07.2025, ALONG WITH WP(C).27900/2020 AND CONNECTED
CASES, THE COURT ON 22.08.2025 DELIVERED THE FOLLOWING:
 WP(C) NO. 27900 OF 2020 &
Connected cases                  57          2025:KER:63139


          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT

        THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

WEDNESDAY, THE 22nd DAY OF AUGUST 2025 / 31ST SRAVANA, 1947

                  WP(C) NO. 28999 OF 2020

PETITIONER:
          YOGAKSHEMAM LOANS LTD.,
          THROUGH ITS EVP AND COMPANY SECRETARY SH. RAJESH
          KUMAR K PILLAI, 3RD FLOOR, OTTAPPATH TOWER,
          ASWINI JUNCTION, THIRUVAMBADY, THRISSUR,
          KERALA-680 022

         BY ADVS. SRI.SHERRY SAMUEL OOMMEN
         SRI.SUKUMAR NAINAN OOMMEN
         SMT.NIDHI JACOB
         SHRI.NITISH SATHESH SHENOY


RESPONDENTS:
    1     UNION OF INDIA, REPRESENTED BY SECRETARY,
          MINISTRY OF FINANCE, NEW DELHI-110 001

    2    RESERVE BANK OF INDIA,
         REPRESENTED BY CHIEF GENERAL MANAGER- IN CHARGE,
         CENTRAL OFFICE BUILDING, SHAHID BHAGAT SINGH
         MARG, MUMBAI-400 001.

    3    GENERAL MANAGER, DEPARTMENT OF SUPERVISION
         (NBFC), RESERVE BANK OF INDIA, BAKERY JUNCTION,
         THIRUVANANTHAPURAM-695 033.

    4    STATE BANK OF INDIA,
         REPRESENTED BY ITS CHAIRMAN, CORPORATE CENTRE,
         STATE BANK BHAVAN, MADAME CAMA ROAD,
         MUMBAI-400 021
 WP(C) NO. 27900 OF 2020 &
Connected cases               58            2025:KER:63139


    5    ICICI BANK, REPRESENTED BY ITS CHAIRMAN, 9TH
         FLOOR, SOUTHERN TOWERS, ICICI TOWERS,
         MUMBAI-400 051

    6    FEDERAL BANK, REPRESENTED BY ITS CHAIRMAN,
         P.B. NO. 103, FEDERAL TOWERS, ALUVA,
         KERALA-683 101

    7    DHANALAXMI BANK LTD.
         REPRESENTED BY ITS CHAIRMAN, DHANALAKSHMI
         BUILDINGS, NAICKANAL, THRISSUR, KERALA-680 001

    8    HDFC BANK LTD.,
         REPRESENTED BY ITS CHAIRMAN, 1ST FLOOR,
         C.S. NO. 6/242, SENAPATI BAPAT MARG, LOWER PAREL,
         MUMBAI-400 013.

    9    SOUTH INDIAN BANK LTD.,
         REPRESENTED BY ITS CHAIRMAN, T.B. ROAD,
         MISSION QUARTERS, THRISSUR, KERALA-680 001

   10    INDIAN BANK,
         REPRESENTED BY ITS CHAIRMAN, P.B. NO. 555,
         254-260, AVVAI SHANMUGAM SALAI, ROYAPETTAH,
         CHENNAI-600 014.

   11    KARUR VYSYA BANK, REPRESENTED BY ITS CHAIRMAN,
         NO.20, ERODE ROAD, VADIVEL NAGAR, L.N.S.,
         KARUR-639 002

   12    AU SMALL FINANCE BANK LTD.,
         REPRESENTED BY ITS CHAIRMAN, BANK HOUSE,
         AJMERI ROAD, JAIPUR-302 001.

   13    ESAF BANK, REPRESENTED BY ITS CHAIRMAN,
         ESAF BHAVAN, MANNUTHY P.O, THRISSUR,
         KERALA-680 651

   14    FINCARE SMALL FINANCE BANK,
 WP(C) NO. 27900 OF 2020 &
Connected cases                59            2025:KER:63139

         REPRESENTED BY ITS CHAIRMAN, FLOOR 5,
         BREN MERCURY, KAIKONDANAHALLI,
         SARAJPUR MAIN ROAD, BENGALORE-560 035

   15    IDBI BANK, REPRESENTED BY ITS CHAIRMAN, IDBI
         TOWER, WTC COMPLEX, CUFFE PARADE, COLABA,
         MUMBAI- 400 005.

   16    IDFC FIRST BANK, REPRESENTED BY ITS CHAIRMAN, KRM
         TOWER, 7TH FLOOR, NO.1, HARRINGTON ROAD, CHETPAT,
         CHENNAI-600 031.

   17
         TREASURY SAVINGS ACCOUNT, THRISSUR,
         REPRESENTED BY TREASURY OFFICER, COLLECTORATE
         BUILDING, COLLECTORATE JUNCTION, AYYANTHOLE,
         THRISSUR-680 003

         BY ADVS. SHRI.SUVIN R.MENON, SENIOR PANEL COUNSEL
         SRI.JOSEPH KODIANTHARA (SR.)
         SRI.GEORGE THOMAS (MEVADA)(SR.)
         SHRI.MADHU RADHAKRISHNAN
         SRI.VIVEK VARGHESE P.J
         SHRI.SUNIL SHANKER
         SRI.B.S.SURESH KUMAR
         SHRI.MANOJ RAMASWAMY
         SRI.V.ABRAHAM MARKOS
         SRI.AMAL GEORGE
         SHRI.ABRAHAM JOSEPH MARKOS
         SRI.ISAAC THOMAS
         SHRI.ALEXANDER JOSEPH MARKOS
         SRI.P.G.CHANDAPILLAI ABRAHAM
         SHRI.SHARAD JOSEPH KODANTHARA
         SMT.VIDYA GANGADHARAN
         SR. GOVERNMENT PLEADER SMT. SURYA BINOY
         SRI. A.S.P. KURUP
         SRI. JITHESH MENON
         SRI. BINOY VASUDEVAN
     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR HEARING
ON 28.07.2025, ALONG WITH WP(C).27900/2020 AND CONNECTED
CASES, THE COURT ON 22.08.2025 DELIVERED THE FOLLOWING:
 WP(C) NO. 27900 OF 2020 &
Connected cases                  60          2025:KER:63139


          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT

        THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

WEDNESDAY, THE 22nd DAY OF AUGUST 2025 / 31ST SRAVANA, 1947

                  WP(C) NO. 28998 OF 2020

PETITIONER:

         GEO VPL FINANCE PVT. LTD.,
         THROUGH ITS MANAGING DIRECTOR SH.PRADEESH
         LAWRENCE, 16/1265, GEO CPL COMPLEX, THOPPUMPADY,
         KOCHI, KERALA-682 005

         BY ADV SRI.SHERRY SAMUEL OOMMEN


RESPONDENTS:

    1    UNION OF INDIA,
         REPRESENTED BY SECRETARY, MINISTRY OF FINANCE,
         NEW DELHI-110 001

    2    RESERVE BANK OF INDIA,
         REPRESENTED BY CHIEF GENERAL MANAGER-IN CHARGE
         CENTRAL OFFICE BUILDING, SHAHID BHAGAT SINGH
         MARG, MUMBAI-400 001

    3    GENERAL MANAGER,
         DEPARTMENT OF SUPERVISOR (NBFC),
         RESERVE BANK OF INDIA, BAKERY JUNCTION,
         THIRUVANANTHAPURAM-695 033

    4    STATE BANK OF INDIA,
         REPRESENTED BY ITS CHAIRMAN, CORPORATE CENTRE,
         STATE BANK BHAVAN, MADAME CAMA ROAD,
         MUMBAI-400 021
 WP(C) NO. 27900 OF 2020 &
Connected cases                61            2025:KER:63139


    5    SOUTH INDIAN BANK LTD,
         REPRESENTED BY ITS CHAIRMAN, T.B ROAD,
         MISSION QUARTERS, THRISSUR, KERALA-680 001

    6    AU SMALL FINANCE BANK LTD,
         REPRESENTED BY ITS CHAIRMAN, BANK HOUSE,
         AJMER ROAD, JAIPUR-302 001

    7    ESAF SMALL FINANCE BANK LTD
         REPRESENTED BY ITS CHAIRMAN, ESAF BHAVAN,
         MANNUTHY P.O., THRISSUR,KERALA-680 651


         BY ADVS. SMT.O.M.SHALINA, DSGI
         SRI.JOSEPH KODIANTHARA (SR.)
         SHRI.SUNIL SHANKER
         SRI.B.S.SURESH KUMAR
         SHRI.MANOJ RAMASWAMY
         SHRI.ABRAHAM JOSEPH MARKOS
         SMT.VARNA MANOJ
         SMT.VIDYA GANGADHARAN
         SRI.V.ABRAHAM MARKOS
         SRI.ISAAC THOMAS
         SRI.P.G.CHANDAPILLAI ABRAHAM
         SHRI.ALEXANDER JOSEPH MARKOS
         SHRI.SHARAD JOSEPH KODANTHARA
         SRI.P.VIJAYAKUMAR, SCGC
         SRI.P. POULOCHAN ANTONY



     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR HEARING
ON 28.07.2025, ALONG WITH WP(C).27900/2020 AND CONNECTED
CASES, THE COURT ON 22.08.2025 DELIVERED THE FOLLOWING:
 WP(C) NO. 27900 OF 2020 &
Connected cases                  62            2025:KER:63139


          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT

        THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

WEDNESDAY, THE 22nd DAY OF AUGUST 2025 / 31ST SRAVANA, 1947

                  WP(C) NO. 35704 OF 2022

PETITIONERS:

    1    KOSAMATTAM FINANCE LTD
         KOSAMATTAM CITY CENTRE, 4TH & 5TH FLOOR,
         T.B. ROAD, KOTTAYAM - 686 001, REPRESENTED BY ITS
         CHIEF MANAGER, HUMAN RESOURCE DEPARTMENT
         (AUTHORISED SIGNATORY), TOMY AUGUSTINE,
         S/O.LATE AUGUSTINE, AGED 49 YEARS.

    2    TOMY AUGUSTINE, AGED 49 YEARS,
         S/O.LATE AUGUSTINE, CHIEF MANAGER, HUMAN RESOURCE
         DEPARTMENT (AUTHORISED SIGNATORY), KOSAMATTAM
         FINANCE LTD., KOSAMATTAM CITY CENTRE, 4TH & 5TH
         FLOOR, T.B. ROAD, KOTTAYAM - 686 001, RESIDING AT
         KARIKATTIL HOUSE, VELLASSERY, KADUTHURUTHY P.O.,
         KOTTAYAM.

         BY ADVS. SRI.M.RAMESH CHANDER (SR.)
         SRI.BALU TOM
         SRI.BONNY BENNY
         SHRI. GOVIND G. NAIR
         SHRI. BEJOY JOSEPH P.J.


RESPONDENTS:

    1    UNION OF INDIA
         REPRESENTED BY SECRETARY TO MINISTRY OF FINANCE,
         NEW DELHI - 110 001.
 WP(C) NO. 27900 OF 2020 &
Connected cases               63            2025:KER:63139

    2    RESERVE BANK OF INDIA,
         CENTRAL OFFICE, MUMBAI, REPRESENTED BY THE CHIEF
         GENERAL MANAGER, RESERVE BANK OF INDIA,
         DEPARTMENT OF REGULATION, CENTRAL OFFICE, WORLD
         TRADE CENTRE, CUFFE PARADE, MUMBAI - 400 005.

    3    STATE BANK OF INDIA,
         HEAD OFFICE, STATE BANK BHAVAN, 16TH FLOOR, MADAM
         CAMA ROAD, MUMBAI - 400 021, REPRESENTED BY ITS
         MANAGING DIRECTOR.

    4    THE DEPUTY GENERAL MANAGER,
         STATE BANK OF INDIA, INDUSTRIAL FINANCE BRANCH,
         NO.2 HARRINGTON ROAD, CHETPET, CHENNAI -600 031.

    5    BRANCH MANGER, STATE BANK OF INDIA,
         VADAMADURAI BRANCH, TAMIL NADU-624802.

    6    CHIEF BRANCH MANAGER, STATE BANK OF INDIA,
         BRANCH OFFICE, PATTAZHI, KOLLAM-691 522.

    7    CHIEF BRANCH MANAGER, STATE BANK OF INDIA,
         BRANCH OFFICE, NEDIYAVILA, KOLLAM-690 540.

    8    BRANCH MANAGER,
         STATE BANK OF INDIA, SINDHANUR BRANCH,
         DR.TIMMANA GOUDAR COMPLEX, KUSTAGI ROAD,
         (GUNJ ROAD), KARNATAKA STATE, PIN CODE-584 128.

    9    BRANCH MANAGER,
         STATE BANK OF INDIA, MALKIPURAM BRANCH, DR.NO.3-
         235, MAIN ROAD, MALKIPURAM, EAST GODAVARI
         DISTRICT, ANDHRA PRADESH, PIN CODE - 533 250.

   10    BRANCH MANAGER,
         STATE BANK OF INDIA, VANASTHALIPURAM,
         OPP. POLICE STATION, VANASTHALIPURAM,
         HYDERABAD DISTRICT, PIN CODE -500070.

   11    BRANCH MANAGER,
         STATE BANK OF INDIA, ARUMBAKA, MAIN ROAD,
 WP(C) NO. 27900 OF 2020 &
Connected cases                64              2025:KER:63139

         CHERUKUPALLI (PO) & MAND,
         GUNTUR DISTRICT, PIN- 522 309.

         BY ADVS. SHRI.ABRAHAM JOSEPH MARKOS
         SHRI.ALEXANDER JOSEPH MARKOS
         SRI.ISAAC THOMAS
         SHRI.SHARAD JOSEPH KODANTHARA
         SHRI.JOHN VITHAYATHIL
         SHRI.AIBEL MATHEW SIBY
         SRI.JOSEPH KODIANTHARA (SR.)
         SRI.P.G.CHANDAPILLAI ABRAHAM
         SRI. JITHESH MENON
         SMT. O.M. SHALINA, DSG
         SRI. V. ABRAHAM MARKOS


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR HEARING
ON 28.07.2025, ALONG WITH WP(C).27900/2020 AND CONNECTED
CASES, THE COURT ON 22.08.2025 DELIVERED THE FOLLOWING:
 WP(C) NO. 27900 OF 2020 &
Connected cases                  65          2025:KER:63139


          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT

        THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

WEDNESDAY, THE 22nd DAY OF AUGUST 2025 / 31ST SRAVANA, 1947

                  WP(C) NO. 31743 OF 2024

PETITIONER:

         MUTHOOTTU MINI FINANCIERS LIMITED
         HAVING ITS REGISTERED OFFICE AT 65/623 K,
         MUTHOOTTU ROY TOWER, KALOOR, KOCHI, REPRESENTED
         BY ITS MANAGING DIRECTOR, MR. MATHEW MUTHOOTTU,
         PIN - 682017

         BY ADVS. SHRI.VIVEK MENON
         SMT.SAYUJYA RADHAKRISHNAN
         SRI.N.RAGHURAJ (SR.)
         SHRI.RANCE R.

RESPONDENTS:

    1    UNION OF INDIA
         REPRESENTED BY THE SECRETARY, MINISTRY OF
         FINANCE, SANCHAR BHAWAN, ASHOKA ROAD, NEW DELHI,
         PIN - 110001

    2    RESERVE BANK OF INDIA
         CENTRAL OFFICE, MUMBAI, REPRESENTED BY ITS CHIEF
         GENERAL MANAGER, PIN - 400005

    3    THE GENERAL MANAGER
         DEPARTMENT OF SUPERVISION (NBFC), RESERVE BANK OF
         INDIA, THIRUVANANTHAPURAM, PIN - 695033

    4    THE REGIONAL DIRECTOR
 WP(C) NO. 27900 OF 2020 &
Connected cases                 66            2025:KER:63139

         RESERVE BANK OF INDIA, BAKERY JUNCTION,
         THIRUVANANTHAPURAM, PIN - 695033

    5    STATE BANK OF INDIA
         CORPORATE CENTER, STATE BANK BHAVAN, MADAME CAMA
         ROAD, MUMBAI, MAHARASTRA, REPRESENTED BY ITS
         CHAIRMAN, PIN - 400021

    6    THE BRANCH MANAGER
         STATE BANK OF INDIA, COMMERCIAL BRANCH,
         PALARIVATTOM, ERNAKULAM, PIN - 682025

    7    THE BRANCH MANAGER
         STATE BANK OF INDIA, PATTIKKAD, THRISSUR,
         PIN - 680652

         BY ADVS. SHRI.ALEXANDER JOSEPH MARKOS
         SHRI.K.JAYESH MOHANKUMAR
         SHRI.ABRAHAM JOSEPH MARKOS
         SRI.V.ABRAHAM MARKOS
         SRI.ISAAC THOMAS
         SRI.P.G.CHANDAPILLAI ABRAHAM
         SHRI.JOHN VITHAYATHIL
         SMT.O.M.SHALINA, DSGI
         SRI. JITHESH MENON



     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR HEARING
ON 28.07.2025, ALONG WITH WP(C).27900/2020 AND CONNECTED
CASES, THE COURT ON   22.08.2025 DELIVERED THE FOLLOWING:
 WP(C) NO. 27900 OF 2020 &
Connected cases                           67                 2025:KER:63139

                                JUDGMENT

[WP(C) Nos.27900/2020, 5387/2021, 7644/2021, 8205/2021, 8189/2021, 11254/2021, 13787/2021, 14405/2021, 14457/2021, 14681/2021, 14854/2021, 15273/2021, 15439/2021, 15485/2021, 15619/2021, 15646/2021, 18628/2021, 23275/2021, 27633/2021, 28605/2020, 28999/2020, 28998/2020, 35704/2022, 31743/2024]

The present batch of writ petitions -- being W.P.(C) 27900

of 2020, 28605 of 2020, 28998 of 2020, 28999 of 2020, 5387 of 2021,

7644 of 2021, 8189 of 2021, 8205 of 2021, 11254 of 2021, 13787 of

2021, 14405 of 2021, 14457 of 2021, 14681 of 2021, 14854 of 2021,

15273 of 2021, 15439 of 2021, 15485 of 2021, 15619 of 2021, 15646 of

2021, 18628 of 2021, 23275 of 2021, 27633 of 2021, 35704 of 2022 and

31743 of 2024 -- challenge the series of circulars issued by the

Reserve Bank of India ("RBI") restricting the opening and operation

of current accounts for borrowers availing credit facilities from the

banking system.

2. The first in the series, circular dated 06.08.2020, issued

to all Scheduled Commercial Banks and payment banks, stipulated WP(C) NO. 27900 OF 2020 & Connected cases 68 2025:KER:63139

that no bank shall open current accounts for customers enjoying

Cash credit and overdraft ("CC/OD") facilities and mandated that all

transactions be routed exclusively through such CC/OD accounts.

Paragraph 4 of the circular further mandates compliance within a

period of three months from the date of issuance of the circular.

This deadline was later extended through a subsequent circular

dated 02.11.2020 (2nd circular in series). Petitioners in WP(C)

Nos.14854/2021 and 35704/2022 have earlier filed WP(C)

Nos.22768/2020 and 25652/2020 before this court, challenging the

1st circular, which was disposed of on 09.04.2021, directing that the

petitioners and their banks to sit together and try to arrive at a

workable solution in the matter. In case issues were not resolved or

any issue remains, the constituent banks were directed to approach

the Reserve Bank of India for a workable resolution of the issue. Till

such time the issues are resolved as stated above by mutual

consultation or till such time the Reserve Bank of India passes

orders on the specific issues raised by the petitioners, the status WP(C) NO. 27900 OF 2020 & Connected cases 69 2025:KER:63139

quo as regards the accounts of the petitioners as on the date of

filing of the writ petitions was ordered to be maintained.

3. The petitioner in WP(C) No.14854/2021 contends that

the above directions were not complied with and therefore seeks a

prayer to declare that the implementation and enforcement of the

RBI Circular dated 06.08.2020 prohibiting banks from opening

current accounts for borrowers with Rs.50 crore or more exposure

unless under escrow/collection arrangement and introducing

exposure-based categorisation, as modified by circular dated

14.12.2020 extending time and providing operational clarity, shall

be done only after resolution of the issue as per the judgment of

this Court in W.P.(C) No.22768/2020.

4. The petitioner in WP(C) No.31743/2024, aggrieved by

the 1st and 2nd circulars, approached this Court through WP(C)

No.25470/2020. After admitting the said writ petition on file on

19.11.2020, this Court directed the RBI to consider the WP(C) NO. 27900 OF 2020 & Connected cases 70 2025:KER:63139

representation of the petitioner and further ordered the parties to

maintain the status quo till a decision is taken in the matter. During

the pendency of the above writ petition, the RBI issued another

circular dated 14.12.2020 (3rd circular), thereby removing certain

restrictions placed on opening the current accounts stipulated

under various statutes and instructions of other

regulations/regulatory departments and permitting the banks to

open such current accounts. However, petitioners in W.P.(C) Nos.

8189/2021, 8205/2021, 15273/2021, 15439/2021, 14457/2021,

14681/2021, 15646/2021, 15619/2021, 14854/2021, 14405/2021,

18628/2021, 27633/2021, 5387/2021, 15485/2021, 23275/2021

challenging the said circular, contended that this did not address

operational hardships, as the core restriction against maintaining

multiple current accounts remained intact. RBI, in purported

compliance with the direction issued by this court in WP(C)

No.25470/2020, considered the Ext.P5 representation of the

petitioner in WP(C) No.31743/2024 and rejected the same by a WP(C) NO. 27900 OF 2020 & Connected cases 71 2025:KER:63139

cryptic order dated 23.12.2020. WP(C) No.25470/2020 was then

disposed of by this court on 14.07.2021, by upholding the judgment

dated 9.4.2021 in WP(C) No.22768/2020 and connected cases. This

Court, thereby in WP(C) No.25470/2020 reiterated the above-said

contentions and has disposed of in terms of paragraph 5 of the

judgment in WP(C) No.22768 of 2020, directing the petitioner and

their banks to sit together and try to arrive at a workable solution

in the matter, and further observing that in case issues are resolved

or any issue remains, the banks may approach the RBI for an

appropriate resolution of the issues and ordered status quo as

regards the accounts of the petitioner as on the date of filing of the

writ petition till a decision as directed has arrived.

5. Further, on 04.08.2021, the RBI issued a further circular

(4th circular) to consolidate and clarify prior directions, but

according to the petitioners, it again failed to mitigate their

operational constraints. Certain scheduled banks, on the basis of WP(C) NO. 27900 OF 2020 & Connected cases 72 2025:KER:63139

this circular, froze the current accounts of the petitioners in their

branches. Aggrieved, the petitioner in WP(C) No.31743/2024 again

approached this court by filing WP(C) No.18628/2021. After

admitting the said writ petition on file, this court was pleased to

issue an interim direction dated 13.09.2021, to those banks which

were arrayed as respondents 4 to 24 therein, to permit the

petitioner to operate their current accounts in the respective

branches. Ultimately, on 19.04.2022, the RBI issued the last and

consolidated circular, incorporating earlier instructions while

continuing the prohibition on multiple current accounts for

borrowers with CC/OD facilities, with certain conditional

relaxations. The petitioners submit that the said circular, along

with earlier circulars, is legally unsustainable and practically

unworkable, and they cause severe prejudice to the functioning of

regulated entities like NBFCs and others similarly placed. The

reliefs sought by the petitioners are to quash the above series of

circulars, declare them arbitrary, illegal, and violative of Article WP(C) NO. 27900 OF 2020 & Connected cases 73 2025:KER:63139

19(1)(g), and to restrain RBI from interfering with the petitioner's

current accounts, and grant costs and other just and proper reliefs.

6. The details of the petitioners and their activities are

listed below for reference:

NBFCs

Details of branches, Sl. Writ Petition Nature of Activity accounts, and the size of No. Number the business

Engaged in financial services WP(C) No. and mainly in the 27900/2020 business of 150 branches and has 175 Muthoot granting loans 1 current accounts Mercantile against the pledge Limited v. of gold ornaments, Union of India lending to microfinance groups.

WP(C) 3559 branches spread over

21 states. Total gold loan 1 Engaged in customers are 29.58 lakhs.

2 Muthoot financing gold Serving around 2.5 lakh Fincorp Ltd. v. loans investors and employs Union of 16700.

India

3 WP(C) No. Providing money 1000 current accounts WP(C) NO. 27900 OF 2020 & Connected cases 74 2025:KER:63139

transfer services, insurance services,

lending to micro Muthoot Mini finance groups, and Financiers pledge of gold Ltd. v. Union ornaments. Listed of India on the Bombay Stock Exchange.


                                           4619 branches
     WP(C) No.                             Maturity yield as income
     23275/2021                            from investment works out
                     Engaged in
     Muthoot                               to 7.5%
4                    financing gold
     Finance Ltd. v.                        p.a. for a 60-month
                     loans
     Union of                              investment as against 5.50 5
     India                                 p.a. Serving about 1.19 lakh
                                           investors.

                     Engaged in
                     financial services
                     and mainly in the
     WP(C) No.       business of
     31743/2024      granting loans
     Muthoot Mini    against the pledge  216 branches in Kerala with

     Financiers      of gold ornaments, 950 current accounts
     Ltd. v. Union   lending to micro
     of India        finance groups,
                     insurance services,
                     and money transfer
                     services.


     28605/2020      financial services,
     Indel Money     with gold loans,
     Pvt. Ltd v.     MSME loans, small
     Union of        business loans, and
     India           consumer durable
 WP(C) NO. 27900 OF 2020 &
Connected cases                           75               2025:KER:63139


                       loans in Kerala,
                       Karnataka, and
                       Tamil Nadu

     WP(C) No.         Providing gold
     5387/2021         loans, MSME loans,
     Indel Money       small business
7                                              166 branches
     Pvt Ltd v.        loans, and
     Union of          consumer durable
     India             loans

     WP(C) No.
                       Engaged in gold         200 branches with 246

                       loan, MSME, and         current accounts. The
8    KLM Axiva
                       micro finance to a      maturity yield as income
     Finvest Ltd. v.
                       self-help group of      from Investment works out
     Union of
                       women                   to currently 10.5% to 12 p.a.
     India

                                               319 Branches and 3000
                                               customers, with 385 current
                       Licensed as an          accounts with 32 banks. The
     WP(C) No.         authorised dealer       petitioner company is
     14457/2021        for carrying out        permitted to disburse Rs.
     Unimoni           foreign exchange        50,000/- in cash to customers
9    Financial         services, also          for all foreign currency
     Services Ltd.     certified under the     purchases, and for the
     v. Union of       money transfer          inward money remittances,
     India             service scheme,         the petitioner company is
                       etc.                    allowed to disburse up to Rs.
                                               50,000/- to the beneficiaries
                                               in India.

10   WP(C) No.         Engaged in vehicle      Authorised share capital-Rs.
     15273/2021        loans, MSME, term,      7,50,00,000/- and paid up
     Finvent           and gold loans.         capital as Rs. 6,08,52,520/-
     Finance and                               with 13 current accounts, 9
     Investments                               branches, and 20,000
 WP(C) NO. 27900 OF 2020 &
Connected cases                          76               2025:KER:63139


                                              customers. The total loan
                                              book as on 31.03.2021 is
                                              Rs.52.59 crores, comprising
                                              vehicle loans amounting to
                                              Rs. 34.02 crores, micro-
                                              finance related lending
     Ltd v. Union
                                              amounting to Rs. 13.21
     of India
                                              crores, term loans
                                              amounting to Rs. 3.44 crores,
                                              and gold loans amounting to
                                              1.90 crores.
                                              Capital adequacy ratio is
                                              15.47%.

     WP(C) No.
     15485/2021       Financial services      Maintains a total of 16
     Citizen Money    with several years      current accounts with

     Line India Ltd   of experience and       several banks, including CSB,
     v Union of       goodwill.               PNB, and Indian Bank.
     India

                                              3524 branches and 486
                                              branches in Kerala, 20500
                                              employees. An average of 2-4
     WP(C) No.
                                              transactions takes place at

                                              each branch during peak
     Manappuram
                      Engaged mainly in       seasons. A year, operations
12   Finance
                      gold loans              through various current
     Limited v.
                                              accounts maintained by
     Union of
                                              branches were to the tune of
     India
                                              Rs. 9477 crores, involving
                                              about 3.2 lakhs
                                              transactions.

13   WP(C) No.        Core business is        940 branches and 955
     35704/2022       gold loans              current accounts with 26
     Kosamattam                               banks all over India. Annual
 WP(C) NO. 27900 OF 2020 &
Connected cases                        77                2025:KER:63139


                                             turnover account is approx.
                                             Rs. 500 crores and 18 lakhs in
                                             number.
                                             Maturity yield as income
                                             from investment works out
     Finance                                 to 10% for a 24-month
     Limited v.                              investment, as against 6-
     Union of                                6.5%.
     India                                   In a year, the operations
                                             through the various current
                                             accounts maintained by the
                                             branches accounted for Rs.
                                             3000 crores in value terms
                                             and 12 lakhs in number.

                                             Share Capital: Rs.
                                             60,00,00,000/- and paid up
                                             capital stands as Rs.
     WP(C) No.                               55,44,94,200/-and over 650
                      Engaged in
     28999/2020                              employees.
                      financing gold
     Yogakshema                              139 current accounts and 112
14                    loans, vehicle
     m Loans Ltd v.                          branches, extended loans to
                      loans, and loans for
     Union of                                40,000 categories. The
                      MSMEs.
     India                                   petitioner's capital adequacy
                                             ratio is 24.16%. Daily
                                             transactions range between
                                             1200 to 5700.


     28998/2020       financing gold         accounts with three banks
     Geo VPL          loans, vehicle         across the states of Kerala
     Finance Pvt.     loans, and loans for   and Tamil Nadu. 56
     Ltd v. Union     MSMEs                  branches. Extended loans
     of India                                under categories to over
                                             80,000 customers. Total loan
                                             book of the petitioner as on
                                             30.11.2020 is about Rs.174
 WP(C) NO. 27900 OF 2020 &
Connected cases                       78                  2025:KER:63139


                                            crores, of which around Rs.
                                            170 crores, constituting 98%
                                            is gold loans, and around Rs.
                                            4 crores, constituting 2% is
                                            two-wheeler and other loans.
                                            100% of the loans are
                                            secured. The capital
                                            adequacy ratio is 23%.

                              Non-NBFCs

                      The company
                      engaged in the
                      business of
                      establishment,
                      installation, and
                      setting up of mini
     WP(C) No.
                      steel plants,
     8189/2021                              Difficulty in managing
                      integrated steel
     Quartet                                branches from the main
16                    plants, hot rolling
     Industria                              office, as the distance is
                      steel mills,
     Solutions Pvt.                         about 200km
                      induction furnaces
     Ltd. v. RBI
                      for the
                      manufacturing,
                      converting,
                      extracting, or
                      processing of all
                      types of trades.

                      Proprietorship
     WP(C) No.        concern engaged in
     11254/2021       the business of

     Safe City v.     contract works,
                                            mentioned. Maintains a
     SBI              including public
                                            current account
                      and private works.


 WP(C) NO. 27900 OF 2020 &
Connected cases                      79                2025:KER:63139


                    Ashramam, a
                    charitable
                    organisation with
                    24 branch ashrams
                    nationwide,
                    manages spiritual
                    and income-
                    generating
     13787/2021     activities through
     Santhigiri     31 Area offices.
     Ashram v.      Each branch
     Union of       maintains current
     India          accounts for local
                    statutory
                    payments, salaries,
                    and daily affairs.
                    Educational
                    institutions run by
                    the Ashram also
                    have separate
                    accounts

                    Private limited        41 branches with 47 current
                    company,               accounts and Rs. 700 crores
     WP(C) No.
                    distributor of         turnover, and raises 12 lakhs

                    various MNCs,          invoices per annum. Overall
     Sabari
19                  including              production is around 2.2
     Distribution
                    Britannia              crores per day, of which 1
     Pvt. Ltd. v.
                    Industries, Procter    crore is by way of cash and
     UOI
                    and Gamble home        handling about 900 cheques
                    products, etc          per day.

20   WP(C) No.      The 1st petitioner     9 current accounts are
     14681/2021     is a medical college   maintained under different
     Sree Gokulam   and research           banks.
     Medical        foundation, and
     College and    2nd petitioner is a
 WP(C) NO. 27900 OF 2020 &
Connected cases                      80               2025:KER:63139


     Research
     Foundation v.   hospital.
     RBI

     WP(C) No.
     15439/2021      Publishing
     Mangalam        company,
     Publications    Mangalam Daily, is    Maintained current accounts

     India Pvt.      the major             with SBI
     Limited v.      newspaper
     Union of        publication
     India

                     Partnership firm
                     engaged in
                     transporting
     WP(C) No.       liquid-bulk cargo to
     15619/2021      various
     G&M             destinations all
                                          17 branches and 18 current
22   Transporting    over India for a
                                          accounts
     Company v.      large number of
     Union of        public limited
     India           companies,
                     including
                     Hindustan Lever
                     Ltd.

                     A proprietary
                     concern engaged in
     WP(C) No.
                     the manufacturing

                     and mining of
     Whitefield                            3 branches and 14 current
23                   various minerals,
     Minerals v.                           accounts.
                     namely, Talc, China
     Union of
                     Clay Powder, Stone
     India
                     Powder, Bauxite,
                     etc.
 WP(C) NO. 27900 OF 2020 &
Connected cases                        81                 2025:KER:63139


                       Retail distributor of
       WP(C) NO.       LPG, manufactured
       7644/2021       and marketed by       Maintains a current account

       Rathy Venu v.   Bharat Petroleum      with SBI since 11.09.2009
       RBI             Corporation Ltd.
                       for the Ollur area.

7. Comparative Chart of RBI Circulars dated 06.08.2020, 02.11.2020, 14.12.2020, 04.08.2021 and 29.10.2021.

Remarks / Changes Date Circular No. Key Features Over Previous circular

06.08.2020 DOR.No.BP.B Stipulates, no bank First circular in the C/7/21.04.04 shall open current series. No account 8/2020-21 accounts for except for customers who have escrow/collection if availed credit exposure ≥ Rs. 50 facilities in the form crore.

of Cash Credit(CC/Overdraft( OD) from the banking system, and all transactions shall be routed through the CC/OD accounts. As regards existing current and CC/OD accounts, banks shall ensure compliance with the above instructions within a period of three WP(C) NO. 27900 OF 2020 & Connected cases 82 2025:KER:63139

months from the date of this circular.



                                                     Extended time for
             DOR.No.BP.B                             another three
                            Extended deadline
02.11.2020   C.27/21.04.0                            months from the
                            for compliance.
             48/2020-21                              date of issuance of
                                                     the circular.

                             An indicative list of
                            specific accounts
                            which are stipulated     Removed certain
                            under various            restrictions placed
                            statutes and             on the opening of
                            instructions of other    current accounts
                            regulators/regulator     stipulated under
             DOR.No.BP.B    y departments on         various statutes and
14.12.2020   C.30/21.04.0   which no restrictions    instructions of other
             48/2020-21     are placed in terms      regulations/regulat

of the above circulars ory departments, was given, which and permitted banks includes accounts for to open such current real estate projects, accounts.

accounts permitted under FEMA, etc.

04.08.2021 DOR.CRE.REC Extended time till Time extension and .35/21.04.048 October 31, 2021. direction to banks to /2021-22 implement the same after engaging with their borrowers to arrive at mutually satisfactory resolutions, and if WP(C) NO. 27900 OF 2020 & Connected cases 83 2025:KER:63139

unable to resolve themselves, shall be escalated to IBA.

Residual issues shall be flagged by IBA to RBI.

29.10.2021 DOR.CRE.REC Banks may open Recognised sector-

.63/21.04.048 current accounts for specific needs.

             /2021-22      borrowers who have
                           availed credit
                           facilities in the form
                           of cash
                           credit/overdraft
                           from the banking
                           system as per the
                           provisions given
                           which include,
                           exposure if less than
                           Rs. 5 crore, no
                           restriction to open
                           current accounts
                           subject to obtaining
                           an undertaking for,
                           such borrowers that
                           they shall inform the
                           banks as and when
                           the credit facilities
                           reach Rs. 5 crore. If
                           the exposure is more
                           than Rs. 5 crore, they
                           can maintain current
                           accounts with any
                           bank, provided that
                           such a bank has at
                           least 10% of the
 WP(C) NO. 27900 OF 2020 &
Connected cases                      84              2025:KER:63139


                          exposure of the
                          banking system.
                          Expanded the list of
                          exempted accounts.

8. The Changes introduced by the last RBI Circular No.

DOR.CRE.REC.23/21.08.008/2022-23 dated 19.04.2022 which

consolidated all prior circulars are outlined below:

Account Who Can Borrower Impact on Opening Open the Conditions Exposure petitioners Allowed Account

Undertaking No impact - NBFCs required if Less than Current freely operate Any Bank exposure Rs. 5 crore Account accounts with crosses Rs 5 preferred banks crore

NBFCs must restructure Rs. 5 crore Only Non-lenders accounts; lose to < Rs.50 Current Lending cannot open access to non-

crore (No     Account
                        Banks        any account    lender operational
CC/OD)
                                                    banks like Federal
                                                    or Axis bank

Rs. 5 crore Current     Only banks   Other          NBFCs are
to < Rs. 50 Account     with ≥10%    lending        restricted from
crore (With             exposure     banks:         operating current
CC/OD)                  (or the      Collection     accounts with
 WP(C) NO. 27900 OF 2020 &
Connected cases                      85              2025:KER:63139


                                                    most banks; they
                                     accounts       need to route
                        largest      only; Non-     funds via a few
                        lender)      lenders: Not   large lenders
                                     allowed


                                     Mandatory      Significant
                        Escrow       Escrow         disruption; escrow
Rs. 50                                              structure
                        Managing     mechanism;
crore or      Escrow                                impractical for
                        Bank (any    Others:
more (No      Account                               daily high-volume
                        lender       Collection
CC/OD)                                              NBFC collections
                        bank)        accounts
                                     only

                                                    NBFCs can operate
                                     Other          current accounts
                        Only banks
                                     lending        only with select
Rs. 50                  with ≥10%
                                     banks:         major banks,
crore or   Current      exposure
                                     Collection     affecting
more (With Account      (or the
                                     accounts;      integration, field
CC/OD)                  largest
                                     Non-lenders:   operations
                        lender)
                                     Not allowed


                                                    No impact - unless
Credit only
              Current                Circular not   the NBFC itself
from                    Any Bank
              Account                applicable     borrows from
NBFCs
                                                    banks ≥ Rs. 5 crore
 WP(C) NO. 27900 OF 2020 &
Connected cases                    86              2025:KER:63139

9. The repercussions faced by the NBFC petitioners if

their current accounts are closed under the directions of the

circular are stated to be the following:

9.1. The petitioners in these writ petitions, being Non-

Banking Financial Companies (NBFCs), uniformly contend that the

series of RBI circulars issued in 2020, 2021, and culminating in the

final modified circular of 2022, have had a severe and direct impact

on their operational viability. In W.P.(C) No.31743/2024, the

petitioner submits that it meets the financial requirements of its

business through various credit facilities, such as Cash Credit/Over

Draft facilities and working capital demand loans from several

banks. For day-to-day management of its branches, it maintains

current accounts with various banks opened within the proximity

of each branch. Closing all such current accounts and routing all

transactions entirely through a few cash credit accounts

maintained at the corporate office would be highly impractical.

Branch funds are allotted by the corporate office based on each WP(C) NO. 27900 OF 2020 & Connected cases 87 2025:KER:63139

branch's needs, and the cash credit accounts are managed centrally

to maintain financial discipline. Allowing branches to transact

directly in cash credit accounts would result in loss of financial

control and overwhelm the processing capacity of bank branches

handling these accounts. Several statutory provisions under the

Companies Act, SEBI regulations, Income Tax, GST, Labour Laws,

and even RBI's mandates for certain transactions require the use of

current accounts. It is unclear how compliance with these

requirements can be ensured without current accounts.

9.2. In W.P.(C) No. 23275/2021, the petitioner highlights

that disbursement usually occurs in the forenoon and repayments

in the afternoon, necessitating substantial cash availability at

branches, which was made through current accounts. In W.P.(C)

No. 8205/2021, the same operational and regulatory concerns are

reiterated by the petitioner.

9.3. In W.P.(C) No. 28999/2020 (Yogakshemam Loans Ltd.),

the petitioner emphasises the indispensability of current accounts WP(C) NO. 27900 OF 2020 & Connected cases 88 2025:KER:63139

for fund transfers between head office and branches, cash

withdrawals for gold loan disbursements, payment of contingencies

and salaries, and specific statutory transactions including NCD-

related payments and escrow accounts under co-lending models.

9.4. In W.P.(C) No.27633/2021, reiterating the above

implications, the petitioner stresses that denial of current accounts

amount to denial of access to the banking system and thus the right

to trade.

9.5. In W.P.(C) Nos.35704/2022, 27900/2020, 18628/2021,

and 15273/2021, the petitioners raise similar grievances.

9.6. In W.P.(C) No. 14457/2021, the petitioner stresses the

necessity of current accounts for foreign exchange, remittance,

gold loan transactions, and numerous local cash-based payments.

They maintain that moving all such transactions to a centralised

head office account is unfeasible.

9.7. In W.P.(C) No.15485/2021, the petitioner submits that

billions of transactions nationwide are routed through current WP(C) NO. 27900 OF 2020 & Connected cases 89 2025:KER:63139

accounts, and eliminating this facility without effective alternatives

is regulatory overreach, amounting to a total prohibition on

business under Article 19(1)(g) rather than a reasonable restriction.

10. The consequences faced by the Non-NBFC

petitioners if their current accounts are closed under the

directions of the circular are stated to be the following:

10.1. The petitioners in the following writ petitions of

non-banking financial entities such as publishing companies,

educational, medical institutions, transport companies,

manufacturing units, distributors, retail businesses, contractors,

and charitable organisations, contend that the restrictions in

circulars cause severe operational difficulties, legal compliance

issues, and practical impossibilities in carrying on their day-to-day

business or institutional activities.

10.2. In WP(C) No.15439/2021, the petitioner submits that

they have no CC/OD facilities and asserts that the circular infringes WP(C) NO. 27900 OF 2020 & Connected cases 90 2025:KER:63139

their freedom to choose their banking partners. They submit that

their operations through current accounts do not cause any

financial indiscipline or banking risk, and that routing transactions

through current accounts does not prejudice any bank.

10.3. In WP(C) No.14681/2021, the petitioner maintains

current accounts as it is essential for the receipt of government fee

payments for SC/ST students, and statutory remittances like TDS,

GST, EPF, and ESI. It is also required for receiving payments under

schemes like ECHS, CGHS, ESI, and SHA. Without these, statutory

compliance and financial inflows would be disrupted.

10.4. In WP(C) No. 15646/2021, the petitioner reiterates the

above grievances and submits that the closure of these accounts

would severely affect cash flow management in different regions.

10.5. The petitioners in WP(C) No. 15619/2021, WP(C) No.

14405/2021, WP(C) No. 7644/2021, WP(C) No. 8189/2021, WP(C) No. WP(C) NO. 27900 OF 2020 & Connected cases 91 2025:KER:63139

11254/2021, WP(C) No. 13787/2021, reiterates the above grievances

and contends that given the large-scale, cash-heavy nature of their

business, current accounts are indispensable, and no lawful

alternative exists under banking norms. Closure of current accounts

would risk cheque dishonour and severe business reputation

damage, and argues that the RBI's restrictions ignore the

operational autonomy required for such diversified functions. It is

also contended that the prohibition contained therein for opening a

current account is prospective and applicable only to the opening of

current accounts since the issue of the circular.

Respondent contentions:

11. RBI contends that the Consolidated Circular lays down

a graded framework for current account operations, based on

whether a borrower avails cash credit/overdraft (CC/OD) facilities

and the borrower's aggregate exposure to the banking system. In

cases where a borrower avails CC/OD and the exposure is Rs. 5 crore WP(C) NO. 27900 OF 2020 & Connected cases 92 2025:KER:63139

or more, only a bank with at least 10% of such exposure can open a

current account; if no such bank exists, the one with the highest

exposure is permitted. Other lenders may open collection accounts

subject to mandatory fund transfers within two working days, while

non-lending banks are barred from opening or operating current or

collection accounts for such borrowers.

11.1. For borrowers not availing CC/OD, banks may open

current accounts based on exposure thresholds. Where exposure is

Rs.50 crore or more, an escrow mechanism must be implemented,

and only the escrow-managing bank may open the current account,

while others may operate collection accounts. Where exposure is

between Rs.5 crore and Rs.50 crore, lending banks may open

current accounts, and non-lending banks may open collection

accounts. For borrowers with exposure below Rs.5 crore, banks may

open current accounts without restriction, subject to the borrower

furnishing an undertaking to notify the bank upon reaching the WP(C) NO. 27900 OF 2020 & Connected cases 93 2025:KER:63139

Rs.5 crore threshold.

11.2. Further, it was contended that CC/OD accounts follow

a similar graded discipline to prevent token credit limits from being

misused. The 10% threshold for debit operations in such cases

ensures that only meaningfully exposed lenders manage borrower

flows. RBI emphasised that the intent is to subject larger borrowers

to greater discipline, while offering flexibility to smaller borrowers

and exempting those who have not availed credit facilities

altogether.

11.3. The circular also exempts specific account types

mandated under law or regulatory orders, where fund diversion

risk is minimal. It mandates a robust monitoring mechanism at all

banking levels to ensure smooth and non-disruptive

implementation, with due regard to customer convenience.

Compliance timelines initially fixed at three months were later

extended until 29.11.2021 to accommodate stakeholder WP(C) NO. 27900 OF 2020 & Connected cases 94 2025:KER:63139

adjustments.

11.4. The RBI also submitted that an alternate grievance

redressal mechanism was made available to stakeholders to address

implementation-related concerns in a streamlined manner. Banks

were specifically advised to utilise the extended compliance period

to engage proactively with customers and resolve issues within the

framework of the circulars. In cases where banks were unable to

reach satisfactory resolutions, they were permitted to escalate such

unresolved matters to the Indian Banks' Association (IBA), which in

turn was required to compile and raise any residual issues needing

regulatory attention with the RBI by 30.09.2021. It was submitted

that the circular dated 29.10.2021 was issued after careful

consideration of all feedback received through this process, thereby

reinforcing that the final regulatory framework was evolved in a

consultative and responsive manner.

11.5. The RBI asserted that the circular establishes WP(C) NO. 27900 OF 2020 & Connected cases 95 2025:KER:63139

reasonable restrictions intended to promote credit discipline

among larger borrowers, rather than imposing a blanket

prohibition on current accounts.

11.6. The RBI provided a historical context for the

regulatory regime governing current accounts, highlighting prior

directives aimed at compliance and adherence to credit discipline.

It noted persistent non-compliance and complaints regarding fund

diversion by borrowers who maintained current accounts with non-

lending banks, which eroded monitoring and recovery mechanisms,

resulted in increasing NPAs, and facilitated unauthorised fund

usage. As a proactive reform, the impugned circulars seek to restore

order and ensure better oversight of borrower transactions.

11.7. The RBI's position is that the circulars reflect a well-

considered regulatory approach aimed at enhancing financial

stability, curtailing fraud, and promoting credit discipline, which

cannot be undermined by claims of mere inconvenience. The RBI WP(C) NO. 27900 OF 2020 & Connected cases 96 2025:KER:63139

emphasised the vital role of the banking sector in the Indian

economy and the necessity for rigorous regulatory frameworks to

maintain public trust and safeguard against systemic risks.

Although the petitioners raised concerns regarding operational

challenges, the RBI noted the availability of alternate digital

banking facilities and highlighted that the circulars aim to curtail

fund diversion, which poses significant risks to the banking system.

The RBI maintained that the circulars were issued to ensure

compliance and integrity within the financial ecosystem while

providing alternative transaction methods to manage operational

needs effectively.

11.8. Citing legal precedents, RBI argues that its authority

encompasses the formulation and enforcement of banking policy to

ensure monetary stability and protect depositors and the public

interest. Judicial review of such economic policy decisions is limited

unless proven to be arbitrary or unconstitutional. The decisions WP(C) NO. 27900 OF 2020 & Connected cases 97 2025:KER:63139

reinforcing the RBI's expertise in banking regulation support this

stance, highlighting that courts should defer to the RBI's judgment

in matters of economic policy. The RBI contended that the circulars

are legally valid and originated from a reasoned policy exercise,

thus warranting no judicial interference. Judicial review should not

extend to questioning the rationale behind established economic

policies framed in the public interest. The challenges presented by

the petitioners do not demonstrate any constitutional or legal

breaches, thus reaffirming that judicial interference is not

warranted in this case.

12. Based on the rival contentions, the issues as to whether

it violates the petitioner's statutory rights under the RBI Act, 1934,

infringes the fundamental rights guaranteed under Articles 14,

19(1)(g) and 21, was issued without due application of mind or

viable alternatives for fund transfers, and whether it suffers from

arbitrariness, perversity, illegality and unconstitutionality, requires

consideration.

WP(C) NO. 27900 OF 2020 & Connected cases 98 2025:KER:63139

13. Heard Sri. M Ramesh Chander, Senior Counsel,

instructed by Sri Balu Tom, Sri. N Raguraj, Senior Counsel,

instructed by Sri. Vivek Menon, Sri. R. Bindu (Sasthamangalam), Sri.

M.Sreekumar, Sri. Jagan Abraham M George, Smt. Meera V Menon,

Sri. Sherry Samuel Oommen, Sri. B. Ashok Shenoy, Sri. T. Madhu,

Sri. Peeyus A.Kottam, Smt. Anila Peter, Sri. K.C. Santhoshkumar,

Smt. K.A. Sanjeetha, Sri. Sukumar Ninan Oommen, Sri. Georgekutty

Mathew, Sri. Jose Abraham, Sri. Sayujya Radhakrishnan, Sri. P.M.

Rajagopal, and Respondent counsel, Sri. Joseph Kodianthara, Senior

Counsel instructed by Sri. V. Abraham Markos.

14. Learned Senior Counsel appearing for the petitioners

and other counsels reiterating contention in writ petitions, argued

that, if the existing current accounts are closed, they would be

subjected to various operational problems, as under:

(i) Respondent banks have not made it clear as to how they

would disburse the funds to the petitioner's branch in cash by debit

to the centralised CC Account, without an account at the bank WP(C) NO. 27900 OF 2020 & Connected cases 99 2025:KER:63139

branch in the name of the petitioner branch. The same principle is

also applicable in the case of places where there is no bank branch

at the place where the petitioner's branch is functioning. Given the

above, whether there is a bank branch or not, it is not clear as to

how the cash will be disbursed to or how the cash will be received

from the petitioner's branch in the absence of a current account.

This could result in severe reconciliation and accounting problems,

as well as a lack of transparency. The respondent banks are not in a

position to clarify this issue or put in place an alternative effective

mechanism to meet this specific requirement.

(ii) It is submitted that the collection of loan repayments

by way of Equated Monthly instalments is facilitated through a

mandate obtained called NACH/E-NACH debit mandates. This is

issued by the borrower to the bank with whom he maintains an

account, favouring the debit thereof and credit to the particular

current account being maintained by the petitioner. It is not clear

how this issue would work with the consent of the borrower in the WP(C) NO. 27900 OF 2020 & Connected cases 100 2025:KER:63139

absence of the respective current account.

(iii) It is submitted that current accounts are also

necessary for the online disbursals and collection of loans and other

products. The same is in line with the promotion of the digital

payment system by the Government of India and the Reserve Bank

of India. It is not clear how these transactions can be enabled in the

absence of current accounts.

(iv) At present current account is used for linking online

transfer facilities like IMPS, NEFT, RTGS, etc., through Application

Programming Interface (API) integration. In this case, it is not clear

how to deal with such situations in the absence of current accounts.

(v) Petitioners further submit that the Current account is

the viable and most effective mechanism for moving funds from the

Head office to branches and vice versa. A current account is needed

for each branch to facilitate the withdrawal of cash, since gold loans

are disbursed in the form of cash. Office contingencies, including

local advertisement, office maintenance expenses, and salaries, are WP(C) NO. 27900 OF 2020 & Connected cases 101 2025:KER:63139

paid from the current account. Current accounts should be

permitted for specific transactions such as private placement of

NCDs, dividend payments, payments to agents for matters related to

commercial papers, share capital application money, interest on

NCDs, unclaimed interest/principal amount on NCDs, and surplus

amount refundable to customers on the auction of gold jewellery.

The petitioner maintains a separate current account for each NCD.

(vi) Current account with the most practical mechanism

for online disbursals and collections, particularly where such

collections involve third-party payment gateways and settlements

are concluded on a T+1 settlement basis. A current account is

needed for having an escrow account under the co-lending model

with other NBFCs.

15. The petitioners relied on the judgment in Internet and

Mobile Association of India v. Reserve Bank of India [(2020) 10 SCC

274], to support the argument that Courts can consider the legality

and proportionality of the actions of the RBI. WP(C) NO. 27900 OF 2020 & Connected cases 102 2025:KER:63139

16. Learned counsel for the RBI contended that it had

issued directions advising banks not to open current accounts for

borrowers availing credit facilities from the banking system

without obtaining a No-Objection Certificate from the lending

banks. Subsequently, vide Exhibit R2(b) circular dated 04.08.2004,

banks were given limited discretion to open such accounts after a

waiting period in case no response was received from the lending

institutions. However, it was submitted that widespread non-

compliance with these norms was observed, and RBI continued to

receive complaints of diversion of funds by borrowers maintaining

current accounts with non-lending banks, leading to the erosion of

lenders' ability to monitor cash flows and enforce recovery

mechanisms. RBI contended that such practices facilitated

unauthorised fund usage, frustrated credit discipline, and directly

contributed to a surge in NPAs and financial frauds. Non-lending

banks, having no exposure to the borrower, had no incentive to

ensure credit discipline and benefited from low-cost fund inflows WP(C) NO. 27900 OF 2020 & Connected cases 103 2025:KER:63139

through such current accounts. Lending banks, meanwhile, often

refrained from enforcement actions due to competitive pressures in

the banking sector, thereby emboldening errant borrowers. As a

result, the banking system witnessed increased NPAs, inconsistent

asset classifications, and large-scale fund diversions. The RBI

further contended that, in light of the increasing misuse of current

accounts and resulting financial instability, the guidelines on

opening current accounts were reviewed, leading to the issuance of

the circulars culminating in the last Consolidated Circular dated

19.04.2022. It was submitted that these circulars were part of a

deliberate and phased regulatory process developed after

stakeholder consultations, aimed at strengthening credit discipline,

curbing fund diversion, and improving oversight of borrower

transactions.

16.1. The counsel also contended that the RBI was

established under Section 3 of the Reserve Bank of India Act, 1934,

with the primary mandate of securing monetary stability and WP(C) NO. 27900 OF 2020 & Connected cases 104 2025:KER:63139

regulating the currency and credit system of the country. Under

this Act and the Banking Regulation Act, 1949, RBI is empowered to

lay down policies in the interest of monetary stability, sound

economic growth, and in due regard to the interests of depositors

and the public. Section 5(ca) of the Banking Regulation Act defines

"banking policy" as any policy formulated by the RBI from time to

time in the interest of the banking system or the economy,

including equitable allocation and efficient use of deposits and

banking resources. RBI has statutory authority to license banks,

regulate their functioning, issue directives and circulars, and

formulate binding instructions in furtherance of banking policy. All

circulars, including the impugned ones, are legal, statutory and

valid. The RBI submitted that the Courts should refrain from

interfering with such economic policy decisions unless they are

shown to be manifestly arbitrary or mala fide. As such, RBI's

decision, being a reasoned policy exercise based on its statutory

powers and expertise, must be allowed to operate without judicial WP(C) NO. 27900 OF 2020 & Connected cases 105 2025:KER:63139

interference. The impugned circulars and directions issued by the

RBI fall squarely within the domain of banking policy and economic

regulation--areas that are exclusively entrusted to expert bodies

such as the RBI under statutory authority. Judicial interference in

such matters is impermissible unless the policy or direction is

demonstrated to be arbitrary, unconstitutional or contrary to

statutory provisions. It is submitted that the Banking Regulation

Act empowers the RBI to frame and enforce banking policy, as

defined under Section 5(ca), in the interest of monetary stability

and the economic growth of the country. The Reserve Bank of India

is vested with broad regulatory and supervisory powers to protect

the integrity of the financial system and ensure discipline among

regulated entities. RBI is recognised as a central bank established

to oversee, supervise, and advise on the functioning of banks. The

Court observed that the RBI plays a critical role in maintaining the

financial stability of the country. It is a trite principle of law that

decisions on matters of economic policy are best left to the domain WP(C) NO. 27900 OF 2020 & Connected cases 106 2025:KER:63139

of specialised regulatory authorities. Courts have consistently held

that they will not undertake a comparative analysis of competing

economic policies, nor will they evaluate their relative merits

unless the policy is ultra vires or constitutionally impermissible.

16.2. The RBI emphasised that the circular, issued under its

statutory powers, is part of a wider reform initiative in banking and

should not be subject to judicial review under Article 226.

Procedural hardships or business inconveniences faced by

petitioners are insufficient grounds to challenge a policy decision

under Article 226. Interference with the circular would undermine a

critical regulatory measure and negatively impact the financial

system. The RBI maintained that the petition is self-serving,

predicated solely on claimed inconveniences rather than

constitutional challenges to the circulars, which are designed to

prevent fund diversion and fraud. The circulars are not aimed at

any specific entity but rather are preventive regulations intended WP(C) NO. 27900 OF 2020 & Connected cases 107 2025:KER:63139

to maintain systemic integrity. The writ petition lacks essential

details and does not demonstrate any legal injury from the

Consolidated Circular.

16.3. RBI further points out that, except in the State of

Kerala, the circular has been implemented throughout the country.

No counter-affidavit has been filed by the respondent banks to meet

the factual/legal contentions of the petitioners and as regards the

RBI Circulars.

16.4. Learned Senior Counsel for the RBI relied on the

decisions in Small Scale Industrial Manufacturers Association

(Registered) v. Union of India and Others , [(2021) 8 SCC 511],

Joseph Kuruvilla Vellukunnel v. Reserve Bank of India and

Others [AIR 1962 SC 1371], All India Bank Employees' Association

v. National Industrial Tribunal [(1962) SCR (3) 269], Haresh

Tekchand Raisinghani and Others v. Union of India Through

Ministry of Agriculture and Farmers' Welfare and Others [2019 WP(C) NO. 27900 OF 2020 & Connected cases 108 2025:KER:63139

SCC OnLine Bom 5825], Peerless General Finance and Investment

Co. Limited v. Reserve Bank of India [(1992) 2 SCC 343], Villianur

Iyarkkai Padukappu Maiyam v. Union of India and Others

[(2009) 7 SCC 561], The Regional Director, RBI v. M/s Nahar

Finance & Leasing Ltd. [Madras High Court-W.A. No. 940 of 2019],

Ligare Aviation Limited & Anr. v. Reserve Bank of India & Ors.

[WP(C) No. 7057/2021], VJ Jindal Cocoa Pvt. Ltd. and Another v.

Union of India, through the Ministry of Finance and Others

[2023 SCC OnLine Bom 619], Mackeil & Co. Pvt. Ltd. v. Reserve

Bank of India and others [WPA No. 22751 of 2022], Vivek

Narayan Sharma and Others v. Union of India and Others

[(2023) 3 SCC 1, and Ganesh Bank of Kurundwad Ltd and Others

v. Union of India and Others [(2006) 10 SCC 645], to support his

contentions.

17. Upon consideration of the arguments of both sides and

perusing the documents, it is pertinent to note that this court, by

judgment in WP(C) No.22768/2020 dated 09.04.2021, had directed WP(C) NO. 27900 OF 2020 & Connected cases 109 2025:KER:63139

the following:

"5. After hearing the Standing Counsel for the Reserve Bank of India and the State Bank of India and the learned counsel appearing for the petitioners, this Court is of the opinion that the issues pointed out by the petitioners should be dealt with in an appropriate manner protecting the interest of the petitioners and at the same time recognising the spirit of the circulars of the Reserve Bank of India. In that view of the matter, the petitioners and their Banks may sit together and try to arrive at a workable solution in the matter. In case issues are not resolved or any issue remains, the constituent banks may approach the Reserve Bank of India for a workable resolution of the issue. Till such time the issues are resolved as stated above by mutual consultation or till such time the Reserve Bank of India passes orders on the specific issues raised by the petitioners, the status quo as regard the accounts of the petitioners as on the date of filing of the writ petitions shall be maintained.

It is made clear that all interim orders passed in these writ petitions earlier will stand vacated. The State Bank of India shall strive to resolve the issues by mutual consultations with the petitioners, within an upper limit of six months, failing which they shall approach the Reserve Bank of India for resolution of the issues. In such WP(C) NO. 27900 OF 2020 & Connected cases 110 2025:KER:63139

an event, the RBI shall take appropriate decision, which shall be communicated to the petitioners."

18. It is the specific case of the petitioners that they were

not heard as mentioned in the above judgment, and that this Court

had found operational difficulties of the petitioners while issuing

the above directions. This contention is resisted by the Senior

Counsel of RBI, stating that all the stakeholders were heard before

issuing the circulars. In the circular dated 4.08.2021, Para 4 (a)

provides an instruction to banks as they shall engage with their

borrowers to arrive at mutually satisfactory resolutions within the

ambit of the circular and such issues which banks are unable to

resolve themselves shall be escalated to Indian Banks' Association

(IBA) for appropriate guidance, residual issues if any requiring

regulatory consideration shall be flagged by IBA to RBI for

examination. Further in the next circular of RBI dated 29.10.2021, it

is provided that decision is taken on a review and taking into

account, feedback received from Indian Banks' Association (IBA) WP(C) NO. 27900 OF 2020 & Connected cases 111 2025:KER:63139

and other stakeholders that banks may open current accounts for

borrowers who have availed credit facilities in the form of cash

credit (CC) overdraft (OD) from the banking system. Having heard

the Indian Banks' Association (IBA) and other stakeholders, it was

not possible to hear each petitioner as directed. This cannot be

accepted as the judgment in WP(C) No. 22768/2020 became final and

was followed in the subsequent cases as well.

19. True, RBI heard the stakeholders, but whether

individual grievances of the petitioners were considered is not clear

from the circulars. It is to be noticed that NBFCs are functioning

under the regulations of the RBI as stipulated in CHAPTER IIIB of

Reserve Bank of India Act, including the provisions of Section 45-I

to 45-Z.

20. The magnitude of the business activity and impact of

the circular was the reason to pass the earlier judgment referred to

above. True, grounds have been raised against the powers of the RBI

for the issuance of the circulars in question. Though individual WP(C) NO. 27900 OF 2020 & Connected cases 112 2025:KER:63139

difficulties cannot constitute a ground to stultify the circulars, it

cannot be said that the grievances of the petitioners need not be

considered by the RBI, more so because of Sections 21, 35A, and 36

of the Banking Regulation Act.

21. True, the Reserve Bank of India possesses extensive

powers to regulate and oversee the functioning of both banking

institutions and non-banking companies. These powers are vital for

ensuring stability, transparency, and compliance with the financial

system. However, the exercise of such authority must not translate

into an approach that overlooks or dismisses the genuine

operational challenges faced by the NBFCs and other entities. This is

especially important in the course of their licensed and legitimately

sanctioned activities, where regulatory oversight should be

balanced with practical considerations. This need for balance

becomes all the more critical given the magnitude of their

operations and the significant states involved, both for the entities

and for the broader financial ecosystem. WP(C) NO. 27900 OF 2020 & Connected cases 113 2025:KER:63139

22. The authority of the Reserve Bank of India to issue the

challenged circulars is indisputable, and, indeed, no substantial

grounds have been made out in these cases to justify any

interference with the circulars impugned. The Supreme Court

decisions reinforce the regulatory powers vested in the Reserve

Bank in this context, besides the scope of interference with their

decision.

23. While I affirm the validity of the circulars, I am inclined

to hold that the grievances put forth by the petitioners must

receive independent consideration by the Reserve Bank of India, as

stipulated by the statutory framework of the Banking Regulation

Act, 1949, particularly when the petitioners assert that the circulars

impugned have led to significant operational and statutory

repercussions that adversely impact their licensed business

activities. Therefore, the Reserve Bank must objectively address

these complaints and take appropriate measures to mitigate the WP(C) NO. 27900 OF 2020 & Connected cases 114 2025:KER:63139

challenges highlighted by the petitioners.

Accordingly, I direct the petitioners to submit a

representation detailing the difficulties they face as a result of the

circular dated April 19, 2022, to the Reserve Bank of India. The

representation, as aforesaid, must be submitted within two weeks

from today. Upon receipt, the RBI will evaluate the individual

grievances and afford a hearing to the petitioners/other

stakeholders--either in person or through an online format--within

six weeks thereafter to act/decide on their representation. Until

such a decision is rendered, the status quo order in effect since

2020, concerning the operations of the petitioners, shall continue to

remain operative.

The writ petitions are disposed of as above.

Sd/-

MOHAMMED NIAS C.P. JUDGE DMR/-

WP(C) NO. 27900 OF 2020 & Connected cases 115 2025:KER:63139

APPENDIX OF WP(C) 5387/2021

PETITIONERS' EXHIBITS

EXHIBIT P1 COPY OF CIRCULAR ISSUED BY THE 2ND RESPONDENT.

EXHIBIT P2 COPY OF CIRCULAR ISSUED BY THE 2ND RESPONDENT.

EXHIBIT P3 COPY OF REPRESENTATION SUBMITTED BY THE PETITIONER BEFORE THE 2ND RESPONDENT. EXHIBIT P4 COPY OF INTERIM ORDER IN WP(C) NO.28605/2020 OF THIS HON'BLE COURT. EXHIBIT P5 COPY OF COMMUNICATION ISSUED BY THE 2ND RESPONDENT.

EXHIBIT P6 COPY OF CIRCULAR ISSUED BY THE 2ND RESPONDENT.

EXHIBIT P7 COPY OF REPRESENTATION WITH ANNEXURE FILED BY THE PETITIONER TO THE 2ND RESPONDENT.

RESPONDENTS' EXHIBITS

Exhibit R2(a) TRUE COPY OF THE COUNTER AFFIDAVIT DATED 10/08/2021 FILED BY THE 2ND RESPONDENT RESERVE BANK OF INDIA IN WPC.NO.14405/2021.

Exhibit R2(b) TRUE COPY OF THE ADDITIONAL AFFIDAVIT DATED 23/11/2021 FILED BY THE 2ND RESPONDENT RESERVE BANK OF INDIA IN WPC.NO.14405/2021.

Exhibit R2(c) TRUE COPY OF THE CIRCULAR DATED DECEMBER 14, 2020 ISSUED BY RESPONDENT NO.2 Exhibit R2(d) TRUE COPY OF THE CIRCULAR DATED APRIL

WP(C) NO. 27900 OF 2020 & Connected cases 116 2025:KER:63139

APPENDIX OF WP(C) 7644/2021

PETITIONER'S EXHIBITS

EXHIBIT P1 TRUE COPY OF LETTER DATED 08-02-2021 ISSUED BY 2ND RESPONDENT TO PETITIONER EXHIBIT P2 TRUE COPY OF CIRCULAR NO. DOR NO BP.BC/7/21-04-048/2020-21 DATED 06-08-2020 ISSUED BY 1ST RESPONDENT EXHIBIT P3 TRUE COPY OF LETTER DATED 02-03-2021 SUBMITTED BY PETITIONER BEFORE 2ND RESPONDENT.

RESPONDENTS' EXHIBITS

Exhibit R1(a) TRUE COPY OF THE COUNTER AFFIDAVIT DATED 10.08.2021 FILED BY THE 2ND RESPONDENT RESERVE BANK OF INDIA IN W.P(C) No.14405/2021.

Exhibit R1(b) TRUE COPY OF THE ADDITIONAL AFFIDAVIT DATED 23.11.2021 FILED BY THE 2ND RESPONDENT RESERVE BANK OF INDIA IN W.P(C) No.14405/2021.

Exhibit R1(c) TRUE COPY OF THE CIRCULAR DATED NOVEMBER 02, 2020 ISSUED BY RESPONDENT NO.1 Exhibit R1(d) TRUE COPY OF THE CIRCULAR DATED DECEMBER 14, 2020 ISSUED BY RESPONDENT NO.1. Exhibit R1(e) TRUE COPY OF THE CIRCULAR DATED APRIL 19, 2022 ISSUED BY RESPONDENT NO.1 WP(C) NO. 27900 OF 2020 & Connected cases 117 2025:KER:63139

APPENDIX OF WP(C) 8205/2021

PETITIONER'S EXHIBITS EXHIBIT P1 TRUE COPY OF THE INTERIM ORDER IN W.P.C NO. 22768/2020 DATED 23.10.2020.

EXHIBIT P2 TRUE COPY OF THE INTERIM ORDER IN WP.C 25652/2020 DATED 23.11.2020.

EXHIBIT P3 TRUE COPY OF THE INTERM ORDER IN W.P.C 27692/2020 DATED 14.12.2020.

EXHIBIT P4 TRUE COPY OF THE RBI CIRCULAR BEARING NO. DOR.NO. BP.BC/7/21.04.048/2020-21 DATED 06.08.2020 ISSUED BY THE RBI. EXHIBIT P5 TRUE COPY OF THE LETTER ISSUED BY HDFC BANK DATED 05.01.2021 TO THE PETITIONER. EXHIBIT P5(a) TRUE COPY OF THE LETTER ISSUED BY AXIS BANK DATED 29.01.2021 TO THE PETITIONER. EXHIBIT P5(b) TRUE COPY OF THE LETTER ISSUED BY IDFC FIRST BANK DATED 20.03.2021 TO THE PETITIONER.

EXHIBIT P6 TRUE COPY OF THE CIRCULAR NO.DOR NO.BP .

BC 27/21.04.048/2020-21 DATED 2ND NOVEMBER, 2020.

EXHIBIT P7 THE TRUE COPY CIRCULAR BEARING DOR. NO.

BP.BC 30/21.04.048/2020-21 DATED 14.12.2020.

EXHIBIT P8 TRUE COPY OF THE REPRESENTATION DATED 01.02.2021 SUBMITTED BY THE PETITIONER. EXHIBIT P9 TRUE COPY OF THE REPRESENTATION FORWARDED TO THE 2ND RESPONDENT THROUGH MAIL.

RESPONDENTS' EXHIBITS

EXHIBIT R2a() TRUE COPY OF THE COUNTER AFFIDAVIT DATED 10.08.2021 FILED BY THE 2ND RESPONDENT RESERVE BANK OF INDIA IN W.P.(C) No.14405/2021.

EXHIBIT R2(b) TRUE COPY OF THE ADDITIONAL COUNTER AFFIDAVIT DATED 23.11.2021 FILED BY THE WP(C) NO. 27900 OF 2020 & Connected cases 118 2025:KER:63139

2ND RESPONDENT RESERVE BANK OF INDIA IN W.P.(C) No.14405/2021.

Exhibit R2(c) TRUE COPY OF THE CIRCULAR DATED NOVEMBER

Exhibit R2(d) TRUE COPY OF THE CIRCULAR DATED APRIL 19, 2022 ISSUED BY RESPONDENT NO.2 WP(C) NO. 27900 OF 2020 & Connected cases 119 2025:KER:63139

APPENDIX OF WP(C) 8189/2021

PETITIONER'S EXHIBITS

EXHIBIT P1 THE TRUE COPY OF THE CERTIFICATE OF INCORPORATION FOR THE YEAR 2013-14 ISSUED BY THE REGISTRAR OF COMPANIES,KERALA AND LAKSHADWEEP DATED 2/5/2013.

EXHIBIT P2 THE TRUE COPY OF THE MEMORANDUM OF ASSOCIATION OF THE PETITIONER COMPANY DATED 26/3/2013.

EXHIBIT P3 THE TRUE COPY OF THE CIRCULAR BEARING NO.RB1/2020-21/20 DATED 6/8/2020 ISSUED BY THE RESERVE BANK OF INDIA.

EXHIBIT P4 THE TRUE COPY OF THE CIRCULAR DATED 14/12/2020 BEARING NO.RBI/2020-21/79. EXHIBIT P5 THE TRUE COPY OF THE REPRESENTATION DATED 29.3.2021 SUBMITTED BY THE PETITIONER BEFORE RESPONDENTS 1 AND 2 RESPONDENTS' EXHIBITS

Exhibit R2(a) TRUE COPY OF THE COUNTER AFFIDAVIT DATED 10.8.2021 FILED BY THE 2ND RESPONDENT RESERVE BANK OF INDIA IN WPC NO-

Exhibit R2(b) TRUE COPY OF THE ADDITIONAL AFFIDAVIT DATED 23.11.2021 FILED BY THE 2ND RESPONDENT RESERVE BANK OF INDIA IN WPC NO-14405/2021 Exhibit R2(c) TRUE COPY OF THE CIRCULAR DATED NOVEMBER

Exhibit R2(d) TRUE COPY OF THE CIRCULAR DATED APRIL 19, 2022 ISSUED BY RESPONDENT NO.1 WP(C) NO. 27900 OF 2020 & Connected cases 120 2025:KER:63139

APPENDIX OF WP(C) 11254/2021

PETITIONER'S EXHIBITS

EXHIBIT P1 TRUE COPY OF THE CIRCULAR NO.RBI/2020- 21/20 DOR NO.BP BC 7/21.04.048/2020-21 DATED 06/08/2020.

EXHIBIT P2         TRUE COPY OF THE LETTER NO.RBOC/TVM/CA
                   ISSUED    BY   1ST    RESPONDENT   DATED
                   24/03/2021.
EXHIBIT P3         TRUE COPY OF THE LETTER DATED 27/03/2021
                   SEND BY THE PETITIONER TO THE 1ST
                   RESPONDENT.
EXHIBIT P4         TRUE COPY OF THE LETTER NO.RBO3/TVM/CA

DATED 31/03/2021 ISSUED BY THE 1ST RESPONDENT TO THE PETITIONER.

EXHIBIT P5 TRUE COPY OF THE INTERIM ORDER OF THIS HON'BLE COURT IN WP(C) NO.28369/2020 DATED 18/12/2020.

RESPONDENTS' EXHIBITS

Exhibit R3(a) TRUE COPY OF THE JUDGMENT DATED 09.04.2021 PASSED BY THIS HONOURABLE COURT IN W.P(C) No.22768/2020 Exhibit R3(b) TRUE COPY OF THE JUDGMENT DATED 10.06.2021 PASSED BY THIS HONOURABLE COURT IN W.P (c) No.28369/2020.

Exhibit R3(c) TRUE COPY OF THE CIRCULAR NO.RBI/2021- 22/116 DOR.CRE.REC.63/21/04/048/2021-22 DATED 29.10.2021 ISSUED BY RESERVE BANK OF INDIA Exhibit R3(d) TRUE COPY OF THE CIRCULAR DATED NOVEMBER 02, 2020 ISSUED BY THE 3RD RESPONDENT Exhibit R3(e) TRUE COPY OF THE CIRCULAR DATED DECEMBER 14, 2020 ISSUED BY THE 3RD RESPONDENT. Exhibit R3(f) TRUE COPY OF THE CIRCULAR DATED APRIL 19, 2022 ISSUED BY THE 3RD RESPONDENT. WP(C) NO. 27900 OF 2020 & Connected cases 121 2025:KER:63139

APPENDIX OF WP(C) 13787/2021

PETITIONER'S EXHIBITS Exhibit P1 TRUE COPY OF THE RELEVANT PAGES OF BYELAW OF PETITIONER ASHRAM.

Exhibit P2 TRUE COPY OF THE CIRCULAR DATED 06.08.2020 ISSUED BY THE 2ND RESPONDENT. Exhibit P3 TRUE COPY OF THE CIRCULAR DATED 2.11.2020 ISSUED BY THE 2ND RESPONDENT. Exhibit P4 TRUE COPY OF REPRESENTATION DATED 05.04.2021 SUBMITTED BY THE PETITIONER BEFORE THE 2ND RESPONDENT.

Exhibit P5 TRUE COPY OF THE POSTAL RECEIPT EVIDENCING THE SUBMISSION OF EXT.P4 REPRESENTATION TO THE 2ND RESPONDENT. Exhibit P6 TRUE COPY OF THE COMMUNICATION DATED 1.7.2021 ISSUED BY THE 4TH RESPONDENT TO THE PETITIONER.

Exhibit P7 TRUE COPY OF THE COMMUNICATION DATED 1.7.2021 ISSUED BY THE BRANCH MANAGER TO THE PETITIONER.

Exhibit P8 TRUE COPY OF THE COMMUNICATION DATED 7.7.2021 ISSUED BY THE 6TH RESPONDENT TO THE PETITIONER.

Exhibit P9 TRUE COPY OF THE COMMUNICATION DATED 7.7.2021 ISSUED BY THE 6TH RESPONDENT TO THE PETITIONER.

Exhibit P10 TRUE COPY OF THE INTERIM ORDER DATED 23.10.2020 IN WP(C) NO.22768/2020. Exhibit P11 TRUE COPY OF THE INTERIM ORDER DATED 2.3.2021 IN WP(C) NO.5387/2021.

EXHIBIT P12 TRUE COPY OF THE CIRCULAR DATED 29.10.2021 ISSUED BY THE 2ND RESPONDENT. RESPONDENTS' EXHIBITS Exhibit R2(a) TRUE COPY OF THE LETTER DATED APRIL 4, 2021 ADDRESSED BY THE PETITIONER TO THE 2ND RESPONDENT.

Exhibit R2(b) TRUE COPY OF THE LETTER DATED JULY 16, WP(C) NO. 27900 OF 2020 & Connected cases 122 2025:KER:63139

2021 ADDRESSED BY THE 2ND RESPONDENT TO THE PETITIONER.

Exhibit R2(c) TRUE COPY OF THE COUNTER AFFIDAVIT DATED 10.08.2021 FILED BY THE 2ND RESPONDENT RESERVE BANK OF INDIA IN W.P.(C) No.14405/2021.

Exhibit R2(d) TRUE COPY OF THE CIRCULAR NO.RBI/2021- 22/116 DOR.CRE.REC.63/21.04.048/ 2021-22 DATED 29.10.2021 ISSUED BY RESERVE BANK OF INDIA.

Exhibit R2(e) TRUE COPY OF THE CIRCULAR DATED DECEMBER 14, 2020 ISSUED BY RESPONDENT NO. 2. Exhibit R2(f) TRUE COPY OF THE CIRCULAR DATED APRIL

WP(C) NO. 27900 OF 2020 & Connected cases 123 2025:KER:63139

APPENDIX OF WP(C) 14405/2021

PETITIONERS' EXHIBITS

Exhibit P1 PHOTOCOPY OF THE LIST OF CURRENT ACCOUNTS MAINTAINED BY THE 1ST PETITIONER Exhibit P2 PHOTOCOPY OF THE RBI CIRCULAR BEARING NO.RBI/2020-21 DOR NO.BP.BC/7/21.04.20- 48/2020-21 DATED 06.08.2020 Exhibit P3 PHOTOCOPY OF CIRCULAR NO.DOR BP.BC.30/21/04.048/2020-21 DATED 14.12.2020 ISSUED BY THE 2ND RESPONDENT Exhibit P4 PHOTOCOPY OF THE LETTER OF 3RD RESPONDENT, MUVATTUPUZHA BRANCH, 05.07.2021 AND IRINJALAKUDA BRANCH, DATED 08.07.2021 Exhibit P5 PHOTOCOPY OF THE LETTER DATED 30.06.2021 FORM THE 4TH RESPONDENT Exhibit P6 PHOTOCOPY OF THE E-MAIL DATED 08.07.2021 WITH ATTACHMENT FROM 5TH RESPONDENT Exhibit P7 PHOTOCOPY EACH OF THE REPRESENTATIONS DATED 09.07.2021 BY 1ST PETITIONER TO MUVATTUPUZHA AND TRIVANDRUM BRANCHES OF 3RD RESPONDENT Exhibit P8 PHOTOCOPY OF THE REPRESENTATION DATED 09.07.2021 OF THE 1ST PETITIONER TO THE 4TH RESPONDENT Exhibit P9 PHOTOCOPY OF THE REPRESENTATION DATED 12.07.2021 TO THE 5TH RESPONDENT Exhibit P11 PHOTOSTAT COPY OF THE REPRESENTATION TO THE MANAGER, FEDERAL BANK, KATTAPPANA BRANCH DATED 3RD DECEMBER, 2021 Exhibit P12 PHOTOSTAT COPY OF THE REPRESENTATION TO THE MANAGER, BANK OF BARODA VARADOOR BRANCH DATED 3RD DECEMBER 2021 RESPONDENTS' EXHIBITS

Exhibit R2(a) TRUE COPY OF THE ORDER DATED 27/07/2021 WP(C) NO. 27900 OF 2020 & Connected cases 124 2025:KER:63139

PASSED BY THE HONOURABLE DELHI HIGH COURT IN W.P(C) 7057/2021 Exhibit R2(b) TRUE COPY OF THE GUIDELINES FOR IMPLEMENTATION OF THE CIRCULAR ON OPENING OF CURRENT ACCOUNTS BY BANKS (DOR CRE REC 35/21.04/048/2021-22) DATED 04/08/2021 ISSUED BY THE 2ND RESPONDENT Exhibit R2(c) TRUE COPY OF THE JUDGMENT DATED 09/04/2021 PASSED BY THIS HONOURABLE COURT IN W.P(C) 22768/2020 Exhibit R2(d) TRUE COPY OF THE JUDGMENT DATED 10/06/2021 PASSED BY THIS HONOURABLE COURT IN W.P(C) 28369/2020 Exhibit R2(f) TRUE COPY OF THE CIRCULAR DATED NOVEMBER 02, 2020 ISSUED BY RESPONDENT NO.2 Exhibit R2(g) TRUE COPY OF THE CIRCULAR DATED APRIL

WP(C) NO. 27900 OF 2020 & Connected cases 125 2025:KER:63139

APPENDIX OF WP(C) 14457/2021

PETITIONER'S EXHIBITS

Exhibit P1 TRUE COPY OF THE CIRCULAR ISSUED BY THE 2ND RESPONDENT DATED 6.8.2020.

Exhibit P2 TRUE COPY OF THE CIRCULAR ISSUED BY THE 2ND RESPONDENT DATED 14.12.2020.

Exhibit P3 TRUE COPY OF THE JUDGMENT PASSED BY THIS HON'BLE COURT IN WPC NO.22768/2021 AND CONNECTED CASES DATED 9.4.2021.

Exhibit P4 TRUE COPY OF THE JUDGMENT PASSED BY THIS HON'BLE COURT IN WPC NO.2481 OF 2021 DATED 4.6.2021.

Exhibit P5 TRUE COPY OF THE LETTER DATED 13.7.2021 SUBMITTED BY THE PETITIONER.

Exhibit P6 TRUE COPY OF THE REPRESENTATION DATED 15.7.2021 SUBMITTED BY THE PETITIONER. RESPONDENTS' EXHIBITS

Exhibit R2(a) TRUE COPY OF THE COUNTER AFFIDAVIT DATED 10/08/2021 FILED BY THE 2ND RESPONDENT RESERVE BANK OF INDIA IN WPC.NO.14405/2021.

Exhibit R2(c) TRUE COPY OF THE CIRCULAR DATED NOVEMBER

Exhibit R2(d) TRUE COPY OF THE CIRCULAR DATED APRIL

WP(C) NO. 27900 OF 2020 & Connected cases 126 2025:KER:63139

APPENDIX OF WP(C) 14681/2021

PETITIONERS' EXHIBITS

Exhibit P1 TRUE COPY OF ACCOUNT STATEMENT DATED 14.7.2021 OF 1ST PETITIONER WITH ACCOUNT NO.31108067317 Exhibit P2 TRUE COPY OF ACCOUNT STATEMENT DATED 14.7.2021 OF 2ND PETITIONER WITH ACCOUNT NO.67219147610 Exhibit P3 TRUE COPY OF CIRCULAR NO.RBI/2020-21/20 DOR NO.BP BC.7//21.04.048/2020-21 DATED 06.08.202 Exhibit P4 TRUE COPY OF CIRCULAR NO.RBI/2020-21/79 DOR NO.BP BC.30/21.04.048/2020-21 DATED 14.12.2020 Exhibit P5 TRUE COPY OF LETTER DATED 9.6.2021 FROM THE 3RD RESPONDENT TO THE 1ST PETITIONER Exhibit P6 TRUE COPY OF LETTER DATED6.7.2021 FROM THE 3RD RESPONDENT TO THE 2ND PETITIONER Exhibit P7 TRUE COPY OF JUDGMENT OF THIS HON'BLE COURT IN WA NO.1049/2020 DATED 17.8.2020 RESPONDENTS' EXHIBITS

Exhibit R1(a) TRUE COPY OF THE COUNTER AFFIDAVIT DATED 10.08.2021 FILED BY THE 2ND RESPONDENT RESERVE BANK OF INDIA IN W.P.(C) No.14405/2021.

Exhibit R1(b) TRUE COPY OF THE CIRCULAR NO.RBI/2021

-22/116 DOR.CRE.REC.63/ 21.04.048/ 2021- 22 DATED 29.10.2021 ISSUED BY RESERVE BANK OF INDIA.

Exhibit R1(c) TRUE COPY OF THE CIRCULAR DATED NOVEMBER

Exhibit R1(d) TRUE COPY OF THE CIRCULAR DATED APRIL 19, 2022 ISSUED BY RESPONDENT NO.1 WP(C) NO. 27900 OF 2020 & Connected cases 127 2025:KER:63139

APPENDIX OF WP(C) 14854/2021

PETITIONERS' EXHIBITS

Exhibit P1 PHOTOSTAT COPY OF THE COMMON JUDGMENT DATED 09/04/2021 IN WPC 22768/2020, WPC 25652/2020, WPC 27692/2020.

Exhibit P2 PHOTOSTAT COPY OF THE RBI CIRCULAR O.RBI/202-4-21/20 DOR NO.BP.BC/7/21/04 / 048/2020-21 DATED 6/8/2020.

Exhibit P3 PHOTOSTAT COPY OF THE RBI CIRCULAR RBI/2020-21/79 DOR NO.BP.BC.30/21.04.048 /2020-21 DATED 14/12/2020.

Exhibit P4 PHOTOCOPY OF THE NOTICE ISSUED Y KARNATAKA BANK LTD., DATED 25/06/2021 ONE OF THE RESPONDENTS.

Exhibit P5 PHOTOSTAT COPY OF THE ADVICE ISSUED TO TWO RESPONDENT BANKS VIZ. SOUTH INDIAN BANK LTD. AND KARUR VYSYS BANK BY THE PETITIONER.

Exhibit P6 PHOTOCOPY OF THE CIRCULAR NO.DOR.CRE.REC.63/21.04.048/2021-22 DATED 29-10-2021 ISSUED BY THE SECOND RESPONDENT.

Exhibit P7 PHOTOCOPY OF THE LETTER DATED 01.11.2021 TO THE SBI BY THE PETITIONERS.

Exhibit P8 PHOTOCOPY OF THE E-MAIL COMMUNICATION DATED 10.11.2021 FROM SBI.

Exhibit R 2(c) TRUE COPY OF THE CIRCULAR DATED NOVEMBER 02, 2020 ISSUED BY RESPONDENT NO.2 Exhibit R 2(d) TRUE COPY OF THE CIRCULAR DATED APRIL

Exhibit P9 TRUE COPY OF THE LETTER DATED 19.05.2023 Exhibit P10 TRUE COPY OF THE E-MAIL COMMUNICATION DATED 07.05.2024 ISSUED BY THE RBI Exhibit P11 TRUE COPY OF THE LETTER DATED 09-10-2024 TO THE STATE BANK OF INDIA RESPONDENTS' EXHIBITS WP(C) NO. 27900 OF 2020 & Connected cases 128 2025:KER:63139

EXHIBIT R2(a) TRUE COPY OF THE COUNTER AFFIDAVIT DATED 10.08.2021 FILED BY THE 2ND RESPONDENT RESERVE BANK OF INDIA IN WP (C) No.14405/2021.

EXHIBIT R2(b) TRUE COPY OF THE CIRCULAR NO.RBI/2021- 22/116 DOR.CRE.REC.63/21.04.048/ 2021-22 DATED 29.10.2021 ISSUED BY RESERVE BANK OF INDIA.

EXHIBIT R2(c) TRUE COPY OF THE CIRCULAR DATED NOVEMBER 02, 2020 ISSUED BY RESPONDENT No.2 EXHIBIT R2(d) TRUE COPY OF THE CIRCULAR DATED APRIL 19, 2022 ISSUED BY RESPONDENT NO.2 WP(C) NO. 27900 OF 2020 & Connected cases 129 2025:KER:63139

APPENDIX OF WP(C) 15273/2021

PETITIONER'S EXHIBITS

Exhibit P1 TRUE COPY OF THE BOARD RESOLUTION DATED 15.07.2021 AUTHORISING SH.AMAL ABRAHAM TO REPRESENT THE PETITIONER.

Exhibit P2 TRUE COPY OF THE CERTIFICATE IN INCORPORATION OF THE PETITIONER.

Exhibit P3 TRUE COPY OF THE PETITIONER'S CERTIFICATE OF REGISTRATION AS NBFC ISSUED BY THE RBI.

Exhibit P4 A STATEMENT OF THE CURRENT ACCOUNTS OPERATED BY THE PETITIONER.

Exhibit P5 TRUE COPY OF CIRCULAR RBI/2020-21/20 DOR NO.BP.BC/7/21.04.048/2020-21 DATED 06.08.2020 ISSUED BY 2ND RESPONDENT. Exhibit P6 TRUE COPY OF CIRCULAR D=RBI/2020- 21/62/DOR NO.BP.BC.27/21.04.048/2020-21 DATED 02.11.2020 ISSUED BY THE 2ND RESPONDENT.

Exhibit P7 TRUE COPY OF CIRCULAR RBI/2020-21/79 DOR NO.BP.BC.30/21.04.048/2020-21 DATED 14.12.2020 ISSUED BY THE 2ND RESPONDENT. Exhibit P8 TRUE COPIES OF PETITIONER'S REPRESENTATION DATED 20.02.2021 TO THE RESPONDENT ALONG WITH THEIR RESPONSE DATED 09.03.2021.

Exhibit P9 TRUE COPY OF THE COMMUNICATION DATED 14.07.2021 TO THE 4TH RESPONDENT.

Exhibit P10 TRUE COPY OF PETITIONER'S REPRESENTATION DATED 19.07.2021 TO THE 4TH RESPONDENT. Exhibit P11 TRUE COPY OF THE BANKS STATEMENT ISSUED BY THE 4TH RESPONDENT.

Exhibit P12 TRUE COPY OF THE JUDGMENT DATED 09.04.2021 IN WPC NO.22768/2020 MUTHOOT FINCORP LTD. & ORS. V. UOI & ORS.

RESPONDENTS' EXHIBITS WP(C) NO. 27900 OF 2020 & Connected cases 130 2025:KER:63139

Exhibit R2(a) TRUE COPY OF THE COUNTER AFFIDAVIT DATED 10/08/2021 FILED BY THE 2ND RESPONDENT RESERVE BANK OF INDIA IN WPC.NO.14405/2021.

Exhibit R2(b) TRUE COPY OF THE CIRCULAR NO. RBI/2021

-22/116 DOR.CRE.REC 63/21.04.048/ 2021- 22 DATED 29.10.2021 ISSUED BY RESERVE BANK OF INDIA.

Exhibit R2(c) TRUE COPY OF THE CIRCULAR DATED APRIL

WP(C) NO. 27900 OF 2020 & Connected cases 131 2025:KER:63139

APPENDIX OF WP(C) 15439/2021

PETITIONER'S EXHIBITS

Exhibit P1 TRUE COPY OF THE CIRCULAR DATED 06.08.1010 ISSUED BY THE 2ND RESPONDENT. Exhibit P2 TRUE COPY OF THE CIRCULAR DATED 14.12.2020 ISSUED BY THE 2ND RESPONDENT. Exhibit P3 TRUE COPY OF THE LETTER DATED 01.07.2021 ISSUD BY THE 5TH RESPONDENT.

Exhibit P4 TRUE COPY OF THE REPRESENTATION DATED 31.07.2021 SUBMITTED BY THE PETITIONER BEFORE THE 2ND RESPONDENT.

Exhibit P5 TRUE COPY OF THE REPRESENTATION DATED 31.07.2021 SUBMITTED BY THE PETITIONER BEFORE THE RESPONDENTS 3 AND 4.

Exhibit P6 TRUE COPY OF THE REPRESENTATION DATED 31.07.2021 SUBMITTED BY THE PETITIONER BEFORE THE RESPONDENTS 10 AND 11.

Exhibit P7 TRUE COPY OF THE ENGAGEMENT DATED 09.04.2021 IN WPC NO. 2768/2020.

RESPONDENTS' EXHIBITS

Exhibit R2(a) TRUE COPY OF THE CIRCULAR NO. RB1/2021- 22/16 DOR CRE REC 63/21.04.048/2021-22 DATED 29/10/2021 ISSUED BY RESERVE BANK OF INDIA Exhibit R2(b) TRUE COPY OF THE CIRCULAR DATED NOVEMBER 02, 2020 ISSUED BY RESPONDENT NO. 2. Exhibit R2(c) TRUE COPY OF THE CIRCULAR DATED AUGUST 4, 2021 ISSUED BY RESPONDENT NO. 2.

Exhibit R2(d) TRUE COPY OF THE CIRCULAR DATED APRIL

WP(C) NO. 27900 OF 2020 & Connected cases 132 2025:KER:63139

APPENDIX OF WP(C) 15485/2021

PETITIONER'S EXHIBITS

Exhibit P1 TRUE COPY OF THE FRESH CERTIFICATE OF INCORPORTION OF THE PETITIONER DATED 29/03/2012 ISSUED BY THE REGISTRAR OF COMPANIES KERALA AND LAKSHADWEEP. Exhibit P2 TRUE COPY OF THE PETITIONERS CERTIFICATE OF REGISTRATION AS NBFC ISSUED BY THE RBI DATED 24TH DAY OF MAY 2012.

Exhibit P3 TRUE COPY OF THE CIRCULAR NO.RBI/2020- 21/20 DOR NO.BP.BC/7/21.04.048/2020-21 DATED06.08.2020 ISSUED BY THE SECOND RESPONDENT.

Exhibit P4 COPY OF THE SUBSEQUENT ORDER DATED 14TH DECEMBER 2020 ISSUED BY THE RBI.

Exhibit P5 TRUE COPY OF THE JUDGMENT DATED 9/4/2021 IN WPC NO.22768 OF 2020 AND CONNECTED CASES.

Exhibit P6 TRUE COPY OF THE JUDGMENT IN WPC 14082 OF 2021 DATED 15TH DAY OF JULY 2021.

Exhibit P7 TRUE COPY OF THE EMAIL INTIMATION FORWARDED BY THE BANK MANAGER OF THE CATHOLIC SYRIAN BANK KALAMASSERY BRANCH DATED JULY 29, 2021.

RESPONDENTS' EXHIBITS

Exhibit R2(a) TRUE COPY OF THE COUNTER AFFIDAVIT DATED 10.08.2021 FILED BY THE 2ND RESPONDENT RESERVE BANK OF INDIA IN WP(C) No.14405/2021.

Exhibit R2(b) TRUE COPY OF THE CIRCULAR DATED NOVEMBER

Exhibit R2(c) TRUE COPY OF THE CIRCULAR DATED OCTOBER 29,2021 ISSUED BY RESPONDENT NO. 2. Exhibit R2(d) TRUE COPY OF THE CIRCULAR DATED APRIL

WP(C) NO. 27900 OF 2020 & Connected cases 133 2025:KER:63139

APPENDIX OF WP(C) 15619/2021

PETITIONER'S EXHIBITS

Exhibit P1 TRUE PHOTOCOPY OF THE NOTICE DATED 23.06.2021, ISSUED BY 4TH RESPONDENT Exhibit P1(a) TRUE PHOTOCOPY OF THE NOTICE DATED 14.07.2021 ISSUED BY 4TH RESPONDENT. Exhibit P1(b) TRUE PHOTOCOPY OF THE NOTICE DATED NIL ISSUED BY THE 4TH RESPONDENT.

Exhibit P2 TRUE PHOTOCOPY OF THE NOTICE DATED 01.07.2021 ISSUED BY THE 9TH RESPONDENT BANK.

Exhibit P3 TRUE COPY OF THE CIRCULAR NO.

REF.RBI/2020-21/20 DOR.NO. BN.BC/7/21 04.048/2020-21 DATED 06.08.2020. Exhibit P4 TRUE PHOTOCOPY OF THE NOTIFICATION BEARING NO.RBI/2020-21/62-DOR.NO.BN.BC/7 /21.04.048/2020-21 DATED 21.11.2020. Exhibit P5 TRUE PHOTOCOPY OF THE CIRCULAR BEARING DOR NO.BP.BC.30/21.04.048/2021 DATED 14.12.2020.

Exhibit P6 TRUE PHOTOCOPY OF THE REPLY DATED 13.07.2021 SENT BY THE PETITIONER IN RESPONSE TO EXT.P1 (B).

Exhibit P7 TRUE PHOTOCOPY OF THE REPRESENTATION DATED 16.07.2021 SUBMITTED BY THE PETITIONER BEFORE THE 2ND RESPONDENT. Exhibit P8 TRUE PHOTOCOPY OF THE INTERIM ORDER IN WP(C) NO.13787 0F 2021 DATED 12.07.2021 ISSUED BY THE HON'BLE HIGH COURT OF KERALA.

RESPONDENTS' EXHIBITS

Exhibit R2(a) TRUE COPY OF THE CIRCULAR NO.RBI/2021 -

22/116 DOR.CRE.REC 63/21.04.048/ 2021-22 DATED 29.10.2021 ISSUED BY RESERVE BANK OF INDIA.

Exhibit R2(b) TRUE COPY OF THE CIRCULAR DATED AUGUST WP(C) NO. 27900 OF 2020 & Connected cases 134 2025:KER:63139

04, 2021 ISSUED BY RESPONDENT NO. 2. Exhibit R2(c) TRUE COPY OF THE CIRCULAR DATED APRIL 19, 2022 ISSUED BY RESPONDENT NO. 2. WP(C) NO. 27900 OF 2020 & Connected cases 135 2025:KER:63139

APPENDIX OF WP(C) 15646/2021

PETITIONER'S EXHIBITS

Exhibit P1 TRUE COPY OF THE CIRCULAR NO.REF.RBI/2020-21/20 DOR NO.BP.BC/7/ 21.04.048/2020-21 DATED 06.08.2020.

Exhibit P2         TRUE        PHOTOCOPY        OF       THE
                   NOTIFICATION/CIRCULAR             BEARING
                   NO.RBI/2020-21/62-DOR        NO.BP.BC/27/

21.04.048/ 2020-21 DATED 02.11.2020. Exhibit P3 TRUE PHOTOCOPY OF THE CIRCULAR BEARING RBI-2020-21/79 DOR NO.BP.BC.30/21.04. 048/2021 DATED 14.12.2020.

Exhibit P4 TRUE COPY OF THE REPRESENTATION DATED 16.07.2021 SUBMITTED BY THE PETITIONER BEFORE THE 2ND RESPONDENT.

Exhibit P5 TRUE PHOTOCOPY OF THE INTERIM ORDER ISSUED BY THIS HON'BLE COURT IN WPC NO.13787 OF 2021 DATED 12.07.2021. RESPONDENTS' EXHIBITS

Exhibit r2(a) TRUE COPY OF THE CIRCULAR NO. RBI/2021- 22 /116 DOR.CRE.REC 63/21.04.048/ 2021- 22 DATED 29.10.2021 ISSUED BY RESERVE BANK OF INDIA.

Exhibit R2(b) TRUE COPY OF THE CIRCULAR DATED AUGUST 04, 2021.

Exhibit R2(c) TRUE COPY OF THE CIRCULAR DATED APRIL 19, 2022 ISSUED BY RESPONDENT NO. 2. WP(C) NO. 27900 OF 2020 & Connected cases 136 2025:KER:63139

APPENDIX OF WP(C) 18628/2021

PETITIONER'S EXHIBITS

Exhibit P1 TRUE COPY OF CERTIFICATE OF REGISTRATION DATED 01.01.2104 ISSUED BY THE RESERVE BANK OF INDIA.

Exhibit P2 TRUE PHOTO COPY OF THE LETTER DATED 19.10.2020 ISSUED BY THE STATE BANK OF INDIA.

Exhibit P3         TRUE      PHOTO      COPY       OF      THE
                   CIRCULAR/NOTIFICATION      BEARING      NO.
                   REF/RBI/2020-21/20     DOR.NO.     BN.BC/7/

21.04.048/2020-21 DATED 06.08.2020. Exhibit P4 TRUE PHOTO COPY OF THE NOTIFICATION /CIRCULAR BEARING NO. RBI/2020-21/62- DOR.NO.BN.BC/7/21.04 .048/2020/21 DATED 02.11.2020.

Exhibit P5 TRUE PHOTO COPY OF THE REPRESENTATION DATED 06.11.2020 SUBMITTED BY THE PETITIONER TO THE 2ND RESPONDENT.

Exhibit P6 TRUE PHOTO COPY OF THE CIRCULAR/NOTIFICATION BEARING DOR NO. BP.BC.30/21.04.048/2021 DATED 14.12.2020.

Exhibit P7 TRUE PHOTO COPY OF THE JUDGMENT DATED 14.07.2021 IN WPC NO. 25470 OF 2020.

Exhibit P8         TRUE PHOTO COPY OF THE NOTIFICATION
                   /CIRCULAR       BEARING       DOR       NO.
                   CRE.REC.35/21.04.048/2021-22          DATED
                   04.08.2021.
Exhibit P9         TRUE PHOTO COPY OF THE INTERIM ORDER

DATED 27.7.2021 IN WPC NO. 14854 OF 2021.

Exhibit P10 TRUE PHOTO COPY OF THE INTERIM, ORDER IN WPC NO. 15619 OF 2021 DATED 04.08.2021. Exhibit P11 TRUE PHOTO COPY OF THE INTERIM ORDER IN WPC NO. 15646 OF 2021 DATED 04.08.2021. Exhibit P12 TRUE PHOTO COPY OF THE ORDER DATED WP(C) NO. 27900 OF 2020 & Connected cases 137 2025:KER:63139

12.08.2021 IN WPC NO. 14854 OF 2021 (F). RESPONDENTS' EXHIBITS

Exhibit R2(a) TRUE COPY OF THE CIRCULAR NO.RBI/2021- 22/116 DOR.CRE.REC. 63/21.04.048/ 2021- 22 DATED 29.10.2021 ISSUED BY RESERVE BANK OF INDIA.

Exhibit R2(b) TRUE COPY OF THE CIRCULAR DATED APRIL

WP(C) NO. 27900 OF 2020 & Connected cases 138 2025:KER:63139

APPENDIX OF WP(C) 23275/2021

PETITIONERS' EXHIBITS

Exhibit P1 PHOTOCOPY OF THE JUDGMENT IN WPC 28369/2020 DATED 10/06/2021.

Exhibit P2 PHOTOCOPY OF THE JUDGMENT IN WPC 22768/2020 DATED 09/04/2021.

Exhibit P3 PHOTOCOPY OF THE RBI CIRCULAR BEARING NO.RBI/2020-21/20 D.O.R.NO.BP.BC/7/ 21.04.048/2020-21 DATED 06/08/2020. Exhibit P4 PHOTOCOPY OF DOR NO.BP.BC.27/21.04.048 / 2020-21 DATED 02/11/2020.

Exhibit P5 PHOTOCOPY OF RBI CIRCULAR NO.DOR BP.BC.30/21.04.048/2020-21 DATED 14/12/2020.

Exhibit P6 PHOTOCOPY OF THE RBI CIRCULAR DOR.CRE.REC.35/21.04.048/20201-22 DATED 04/08/2021.

Exhibit P7 PHOTOCOPY OF THE LETTER DATED 10/06/2021 FROM KARNATAKA BANK LTD.

Exhibit P7(a) PHOTOCOPY OF THE LETTER DATED 13/09/2021 FROM CENTRAL BANK OF INDIA.

Exhibit P7(b) PHOTOCOPY OF THE LETTER DATED 13/10/2021 FROM PUNJAB NATIONAL BANK WITH TYPED COPY OF EXT.P7(b).

Exhibit P8 TRUE COPY OF THE LETTER NO.

MF/FIN/21/047 DATED 18/01/2021 TO THE STATE BANK OF INDIA Exhibit P9 TRUE COPY OF THE REMINDER NO MF/FIN/21/398 DATED 27/08/2021 TO THE STATE BANK OF INDIA Exhibit P10 TRUE COPY OF THE COMMUNICATION DATED 14/09/2021 Exhibit P11 TRUE COPY OF THE LETTER NO.

MF/FIN/21/468 DATED 28/09/2021 Exhibit P12 TRUE COPY OF THE E-MAIL COMMUNICATION DATED 07.05.2024 ISSUED BY THE RBI Exhibit P13 TRUE COPY OF THE RELEVANT PAGES OF SEBI WP(C) NO. 27900 OF 2020 & Connected cases 139 2025:KER:63139

CIRCULAR DATED 16-05-2024 RESPONDENTS' EXHIBITS

Exhibit R2(a) TRUE COPY OF THE CIRCULAR NO.RB1/2021- 22/116 DOR.CRE.REC.63/21.4.048/2021-22 DATED 29/10/2021 ISSUED BY RESERVE BANK OF INDIA Exhibit R2(b) TRUE COPY OF THE CIRCULAR DATED APRIL 19, 2022 ISSUED BY RESPONDENT NO. 2. WP(C) NO. 27900 OF 2020 & Connected cases 140 2025:KER:63139

APPENDIX OF WP(C) 27633/2021

PETITIONER'S EXHIBITS

Exhibit P1 TRUE COPY OF THE CIRCULAR ISSUED BY THE 2ND RESPONDENT DATED 06-08-2020 Exhibit P2 TRUE COPY OF THE CIRCULAR ISSUED BY THE 2ND RESPONDENT DATED 02-11-2020 Exhibit P3 TRUE COPY OF THE CIRCULAR ISSUED BY THE 2ND RESPONDENT DATED 14-12-2020 Exhibit P4 TRUE COPY OF THE JUDGMENT PASSED BY THIS HON'BLE COURT IN W.P(C) NO. 22768/2020 DATED 09-04-2021 Exhibit P5 TRUE COPY OF THE JUDGMENT PASSED BY THIS HON'BLE COURT IN W.P(C) NO. 2481/2021 DATED 04-06-2021.

Exhibit P6 TRUE COPY OF THE CIRCULAR ISSUED BY THE 2ND RESPONDENT DATED 29-10-2021 RESPONDENTS' EXHIBITS

Exhibit R2(A) TRUE COPY OF THE COUNTER AFFIDAVIT DATED AUGUST 10, 2021 FILED BY THE 2ND RESPONDENT RESERVE BANK OF INDIA IN W.P. (C) NO.14405/2021.

Exhibit R2(B) TRUE COPY OF THE ADDITIONAL AFFIDAVIT DATED NOVEMBER 23,2021 FILLED BY THE 2ND RESPONDENT RESERVE BANK OF INDIA IN

Exhibit R2(C) TRUE COPY OF THE CIRCULAR DATED AUGUST 04, 2021 ISSUED BY 2ND RESPONDENT Exhibit R2(D) TRUE COPY OF THE CIRCULAR DATED 76 - 84 APRIL 19, 2022 ISSUED BY 2ND RESPONDENT WP(C) NO. 27900 OF 2020 & Connected cases 141 2025:KER:63139

APPENDIX OF WP(C) 28605/2020

PETITIONERS' EXHIBITS

EXHIBIT P1 CIRCULAR ISSUED BY THE 2ND RESPONDENT. EXHIBIT P2 CIRCULAR ISSUED BY THE 2ND RESPONDENT. EXHIBIT P3 COPY OF REPRESENTATION SUBMITTED BY THE PETITIONER BEFORE THE 2ND RESPONDENT. EXHIBIT P4 COPY OF INTERIM ORDER IN W.P.(C) NO.22768/2020 OF THIS HON'BLE COURT. RESPONDENTS' EXHIBITS

Exhibit R2(a) TRUE COPY OF THE COUNTER AFFIDAVIT DATED 10.08.2021 FILED BY THE 2nd RESPONDENT RESERVE BANK OF INDIA IN WP(C)

Exhibit R2(b) TRUE COPY OF THE ADDITIONAL AFFIDAVIT DATED 23.11.2021 FILED BY THE 2nd RESPONDENT RESERVE BANK OF INDIA IN W.P.

(c) No.14405/2021.

Exhibit R2(c) TRUE COPY OF THE CIRCULAR DATED DECEMBER

Exhibit R2(d) TRUE COPY OF THE CIRCULAR DATED APRIL 19, 2022 ISSUED BY RESPONDENT NO.2 WP(C) NO. 27900 OF 2020 & Connected cases 142 2025:KER:63139

APPENDIX OF WP(C) 28999/2020

PETITIONER'S EXHIBITS EXHIBIT P1 TRUE COPY OF THE BOARD RESOLUTION DATED 30.11.2020 AUTHORISING SH. RAJESH KUMAR K PILLAI TO REPRESENT THE PETITIONER. EXHIBIT P2 TRUE COPY OF THE CERTIFICATE OF INCORPORATION OF THE PETITIONER.

EXHIBIT P3 TRUE COPY OF THE PETITIONER'S CERTIFICATE OF REGISTRATION AS NBFC ISSUED BY THE RBI.

EXHIBIT P4 A STATEMENT OF THE CURRENT ACCOUNTS OPERATED BY THE PETITIONER.

EXHIBIT P5 TRUE COPY OF CIRCULAR RBI/2020-21/20 DOR NO. BP.BC/7/21.04.048/2020-21 DT. 06.08.2020 ISSUED BY 2ND RESPONDENT. EXHIBIT P6 TRUE COPY OF CIRCULAR RBI/2020-21/62 DOR. NO. BP. BC 27/21.04.048/2020-21 DT. 02.11.2020 ISSUED BY THE 2ND RESPONDENT. EXHIBIT P7 TRUE COPY OF PETITIONER'S REPRESENTATION DATED 21.09.2020 TO THE 4TH RESPONDENT. EXHIBIT P8 TRUE COPY OF THE COMMUNICATION DATED 19.10.2020 FROM THE 4TH RESPONDENT TO THE PETITIONER.

EXHIBIT P9 TRUE COPY OF THE COMMUNICATION DATED 03.12.2020 FROM THE 6TH RESPONDENT TO THE PETITIONER.

EXHIBIT P10 TRUE COPY OF PETITIONER'S REPRESENTATION DATED 12.12.2020 TO THE 2ND RESPONDENT. EXHIBIT P11 TRUE COPY OF CIRCULAR RBI/2020-21/79DOR NO. BP BC 30.21.04.048/2020-21 DT. 14.12.2020 ISSUED BY THE 2ND RESPONDENT. EXHIBIT P12 TRUE COPY OF PETITIONER'S REPRESENTATION DATED 15.12.2020 TO THE 2ND RESPONDENT. EXHIBIT P13 TRUE COPY OF THE COMMUNICATION FROM THE 2nd RESPONDENT DATED 29.12.2020.

EXHIBIT P14 TRUE COPY OF THE LETTER DATED 15.01.2021 FROM THE 4TH RESPONDENT.

EXHIBIT P15 TRUE COPY OF PETITIONER'S REPRESENTATION WP(C) NO. 27900 OF 2020 & Connected cases 143 2025:KER:63139

TO THE 2ND RESPONDENT DATED 06.07.2021. EXHIBIT P16 TRUE COPY OF JUDGMENT DATED 09.04.2021 IN WP(C) 22768/2020 AND CONNECTED CASES. RESPONDENTS' EXHIBITS

EXHIBIT R2(a) TRUE COPY OF THE COUNTER AFFIDAVIT DATED 10.08.2021 FILED BY THE 2ND RESPONDENT RESERVE BANK OF INDIA IN WP(C) No.14405 /2021.

EXHIBIT R2(b) TRUE COPY OF THE CIRCULAR NO.RBI/2021

-22/116 DOR.CRE.REC.63/ 21.04.048/ 2021- 22 DATED 29.10.2021 ISSUED BY RESERVE BANK OF INDIA.

Exhibit R2(c) TRUE COPY OF THE CIRCULAR DATED APRIL

WP(C) NO. 27900 OF 2020 & Connected cases 144 2025:KER:63139

APPENDIX OF WP(C) 28998/2020

PETITIONER'S EXHIBITS

EXHIBIT P1 TRUE COPY OF THE BOARD RESOLUTION DATED 18.12.2020 AUTHORISING SH PRADEESH LAWRENCE TO REPRESENT THE PETITIONER EXHIBIT P2 TRUE COPY OF THE CERTIFICATE OF INCORPORATION OF THE PETITIONER IN ITS NEW NAME DTD 1/12/14 EXHIBIT P3 TRUE COPY OF THE PETITIONERS CERTIFICATE OF REGISTRATION AS NBFC IN ITS NEW NAME ISSUED BY THE RBI DATED 2.1.15 EXHIBIT P4 A STATEMENT OF THE CURRENT ACCOUNTS OPERATED BY THE PETITIONER EXHIBIT P5 TRUE COPY OF CIRCULAR RBI/2020-21/20 DOR NO.BP.BC/7/21.04.048/2020-21 DATED 06.08.2020 ISSUED BY 2ND RESPONDENT EXHIBIT P6 TRUE COPY OF THE COMMUNICATION DATED 09.10.2020 FROM THE 4TH RESPONDENT EXHIBIT P7 TRUE COPY OF CIRCULAR RBI/2020-21/62 DOR NO.BP.BC 27/21/04/048/2020-21 DT 02.11.2020 ISSUED BY THE 2ND RESPONDENT EXHIBIT P8 TRUE COPY OF CIRCULAR RBI /2020-21/79 DOR NO.BP.BC.30/21.04.048/2020-21 DT 14.12.2020 ISSUED BY THE 2ND RESPONDENT EXHIBIT P9 TRUE COPY OF PETITIONERS REPRESENTATION DATED 19.12.2020 TO THE 2ND RESPONDENT EXHIBIT P10 TRUE COPY OF JUDGMENT DATED 09.04.2021 IN WP(C) 22768/2020 AND CONNECTED CASES.

EXHIBIT P11 TRUE COPY OF PETITIONER'S LETTER DATED 12.07.2021 TO THE 4TH RESPONDENT.

RESPONDENTS' EXHIBITS

EXHIBIT R2(a) TRUE COPY OF THE COUNTER AFFIDAVIT DATED 10.08.2021 FILED BY THE 2nd RESPONDENT RESERVE BANK OF INDIA IN WP(C) WP(C) NO. 27900 OF 2020 & Connected cases 145 2025:KER:63139

No.14405/2021.

EXHIBIT R2(b) TRUE COPY OF THE CIRCULAR NO.RBI/2021-22 /116 DOR.CRE.REC.63/ 21.04.048/ 2021-22 DATED 29.10.2021 ISSUED BY RESERVE BANK OF INDIA.

Exhibit R2(C) TRUE COPY OF THE CIRCULAR NO RBI/2022- 23/27 DATED APRIL 19, 2022 ISSUED BY

WP(C) NO. 27900 OF 2020 & Connected cases 146 2025:KER:63139

APPENDIX OF WP(C) 35704/2022

PETITIONERS' EXHIBITS

Exhibit P1 PHOTOSTAT COPY OF THE INTERIM ORDER IN WPC 14854/21 DATED 27.7.2021.

Exhibit P2 PHOTOSTAT COPY OF THE RBI CIRCULAR NO.RBI/2020-21/20 DOR. NO.BP.BC/7/ 21.4.048/2020-21 DATED 6.8.2020. Exhibit P3 PHOTOSTAT COPY OF THE RBI CIRCULAR RBI/2020-21/79 DOR. NO.BP.BC.30/ 21.4.048/2020-21 DATED 14.12.2020. Exhibit P4 PHOTOSTAT COPY OF THE JUDGMENT IN WPC NO.25652/2020 DATED 9.4.2021.

RESPONDENTS' EXHIBITS

Exhibit R2(A) TRUE COPY OF THE COUNTER AFFIDAVIT DATED AUGUST 10, 2021 FILED BY THE 2ND RESPONDENT RESERVE BANK OF INDIA IN W.P. (C) NO.14405/2021.

Exhibit R2(B) TRUE COPY OF THE ADDITIONAL AFFIDAVIT DATED NOVEMBER 23, 2021 FILED BY THE 2ND RESPONDENT RESERVE BANK OF INDIA IN WP

Exhibit R2(C) TRUE COPY OF THE CIRCULAR DATED NOVEMBER 02, 2020 ISSUED BY 2ND RESPONDENT Exhibit R2(D) TRUE COPY OF THE CIRCULAR DATED APRIL 19,2022 ISSUED BY 2ND RESPONDENT WP(C) NO. 27900 OF 2020 & Connected cases 147 2025:KER:63139

APPENDIX OF WP(C) 31743/2024

PETITIONER'S EXHIBITS

Exhibit P1 TRUE COPY OF THE CERTIFICATE OF REGISTRATION DATED 01.01.2014 ISSUED BY THE RESERVE BANK OF INDIA Exhibit P2 TRUE PHOTOCOPY OF THE LETTER DATED 19.10.2020 ISSUED BY THE STATE BANK OF INDIA.

Exhibit P3 TRUE PHOTOCOPY OF THE CIRCULAR/NOTIFICATION BEARING NO. REF. RBI/2020-21/20 DOR.NO.BN.BC/7/ 21.04.048 /2020-21 DATED 06.08.2020.

Exhibit P4         TRUE        PHOTOCOPY       OF        THE
                   NOTIFICATION/CIRCULAR     BEARING     NO.

RBI/2020-21/62-DOR.NO.BN.BC/7/21.04. 048/2020-21 DATED 02.11.2020.

Exhibit P5 TRUE COPY OF THE REPRESENTATION DATED 06.11.2020 SUBMITTED BY THE PETITIONER TO THE 2ND RESPONDENT.

Exhibit P6         TRUE        PHOTOCOPY       OF        THE
                   CIRCULAR/NOTIFICATION     BEARING     DOR
                   NO.BP.BC.30/21.04.048/2021          DATED
                   14.12.2020.
Exhibit P7         TRUE   PHOTOCOPY   OF   THE   ORDER   NO.

DOR[BANKS].NO. BP.1967/21.04.048/2020-21 DATED 23.12.2020.

Exhibit.P8 TRUE PHOTOCOPY OF THE JUDGMENT DATED 14.07.2021 IN W.P.(C) NO.25470 OF 2020. Exhibit.P9 TRUE PHOTOCOPY OF THE NOTIFICATION/CIRCULAR BEARING DOR NO.CRE.REC.35/21.04.048/2021-22 DATED 04.08.2021.

Exhibit.P10 TRUE PHOTOCOPY OF THE INTERIM ORDER DATED 13.09.2021 IN W.P.(C)NO. 18628 OF 2021.

Exhibit.P11 TRUE PHOTOCOPY OF THE COUNTER AFFIDAVIT DATED 23.11.2021 FILED BY THE 2ND & 3RD RESPONDENTS IN W.P.(C)NO. 18628 OF 2021. WP(C) NO. 27900 OF 2020 & Connected cases 148 2025:KER:63139

Exhibit.P12 TRUE PHOTOCOPY OF THE CIRCULAR BEARING NO. RBI/2022-23/27 DATED 19.04.2022 ISSUED BY THE 2ND RESPONDENT.

Exhibit.P13 TRUE PHOTOCOPY OF THE PROFORMA SENT VIA EMAIL DATED 10.08.2024 BY THE 5TH RESPONDENT.

RESPONDENTS' EXHIBITS

Exhibit R2(a) TRUE COPY OF THE RBI CIRCULAR RBI/2004/200 DATED MAY 15, 2004 Exhibit R2(b) TRUE COPY OF RBI CIRCULAR RBI/2004-05/99 DATED AUGUST 4, 2004 Exhibit R2(c) TRUE COPY OF THE CIRCULAR RBI/2020-21/20 DATED AUGUST 06, 2020 Exhibit R2(d) TRUE COPY OF RBI CIRCULAR RBI/2020-21/62 DATED NOVEMBER 02, 2020 Exhibit R2(e) TRUE COPY OF RBI CIRCULAR RBI/2020-21/79 DATED DECEMBER 14, 2020 Exhibit R2(f) TRUE COPY OF RBI CIRCULAR RBI/2021-22/77 DATED AUGUST 04, 2021 Exhibit R2(g) TRUE COPY OF RBI CIRCULAR RBI/2021- 22/116 DATED OCTOBER 29, 2021 Exhibit R2(h) TRUE COPY OF CONSOLIDATED CIRCULAR RBI/2022-23/27 DATED APRIL 19, 2022 ISSUED BY RBI Exhibit R2(i) TRUE COPY OF ORDER DATED 27.07.2021 PASSED BY THE HON'BLE HIGH COURT OF DELHI Exhibit R2(j) TRUE COPY OF ORDER DATED APRIL 9, 2021 OF THE HON'BLE HIGH COURT OF KERALA Exhibit R2(k) TRUE COPY OF ORDER DATED AUGUST 28, 2023 PASSED BY THE HON'BLE CALCUTTA HIGH COURT WP(C) NO. 27900 OF 2020 & Connected cases 149 2025:KER:63139

APPENDIX OF WP(C) 27900/2020

PETITIONER'S EXHIBITS

EXHIBIT P1 TRUE COPY OF THE CERTIFICATE OF REGISTRATION DATED 12.12.2002 ISSUED BY THE RESERVE BANK OF INDIA EXHIBIT P2 TRUE COPY OF THE NOTIFICATION BEARING NO RBI/2020-21/20 DOR NO BP BC/7/21-04- 048/2020-21 DATED 6.8.2020 ISSUED BY 2ND RESPONDENT EXHIBIT P3 TRUE COPY OF THE NOTIFICATION BEARING NO RBI/2020-21/62 DOR NO BP.BC/27/21-04-

                   048/2020-21 DATED 2.11.2020
EXHIBIT P4         TRUE COPY OF THE LETTER DATED 7.10.2020
                   ISSUED   BY   THE    BRANCH   UNDER  4TH
                   RESPONDENT
EXHIBIT P5         TRUE COPY OF THE LETTER DATED 23.10.2020
                   ISSUED   BY   THE    BRANCH   UNDER  5TH
                   RESPONDENT
EXHIBIT P6         TRUE COPY OF THE REPRESENTATION DATED

14.10.2020 SEND BY THE PETITIONER TO THE 2ND AND 3RD RESPONDENT RESPONDENTS' EXHIBITS

Exhibit R2(a) TRUE COPY OF THE COUNTER AFFIDAVIT DATED 10/8/2021 FILED BY THE 2ND AND 3RD RESPONDENTS RESERVE BANK OF INDIA IN WPC

Exhibit R2(b) TRUE COPY OF THE ADDITIONAL AFFIDAVIT DATED 23/11/2021 FILED BY THE 2ND 3RD RESPONDENTS RESERVE BANK OF INDIA IN WPC

Exhibit R2(c) TRUE COPY OF THE CIRCULAR DATED DECEMBER 14, 2020 ISSUED BY RESPONDENT NO. 2. Exhibit R2(d) TRUE COPY OF THE CIRCULAR DATED APRIL 19, 2022 ISSUED BY RESPONDENT NO. 2.

 
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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter