Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S. M.D. Esthappan Infrastructure ... vs Reserve Bank Of India
2025 Latest Caselaw 7083 Ker

Citation : 2025 Latest Caselaw 7083 Ker
Judgement Date : 24 June, 2025

Kerala High Court

M/S. M.D. Esthappan Infrastructure ... vs Reserve Bank Of India on 24 June, 2025

Author: Anil K. Narendran
Bench: Anil K. Narendran
                                                    2025:KER:45278
WA Nos.481 and 484 OF 2025            1

              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

            THE HONOURABLE MR. JUSTICE ANIL K. NARENDRAN

                                     &

            THE HONOURABLE MR. JUSTICE MURALEE KRISHNA S.

      TUESDAY, THE 24TH DAY OF JUNE 2025 / 3RD ASHADHA, 1947

                             WA NO. 481 OF 2025

         AGAINST THE JUDGMENT DATED 11.03.2025 IN WP(C) NO.45166 OF

                    2024 OF HIGH COURT OF KERALA


APPELLANTS/PETITIONERS:

     1      M/S. M.D. ESTHAPPAN,
            REPRESENTED BY ITS SOLE PROPRIETOR, MR. M.D.
            ESTHAPPAN, THROUGH POWER ATTORNEY HOLDER MR. BIJI
            STEPHEN, HAVING ITS REGISTERED OFFICE ADDRESS AT: PLOT
            NO. 434, BARI CO-OPERATIVE COLONY, BOKARO STEEL CITY,
            BOKARO, ALSO AT 144, RAILWAY STATION NAGAR, NEAR ST.
            JOSEPHS HIGH SCHOOL, ANGAMALY, ERNAKULAM, PIN - 683572

     2      MR. M.D. ESTHAPPAN,
            AGED 88 YEARS
            THROUGH POWER ATTORNEY HOLDER MR. BIJI STEPHEN, S/O.
            DEVASSY, 14/306, MOOLAN HOUSE, NH 47, NEAR ST. JOSEPH
            HIGH SCHOOL, ANGAMALY, ERNAKULAM, PIN - 683572


            BY ADVS.
            SMT. MARIA NEDUMPARA
            SHRI.SHAMEEM FAYIZ V.P.




RESPONDENTS/RESPONDENTS:

     1      RESERVE BANK OF INDIA,
            REPRESENTED BY ITS GOVERNOR, SHAHID BAGAT SINGH ROAD,
            FORT MUMBAI, PIN - 400001

     2      BOARD OF DIRECTORS OF DHANLAXMI BANK LTD.,
            REPRESENTED BY ITS CEO & MANAGING DIRECTOR,
                                                    2025:KER:45278
WA Nos.481 and 484 OF 2025        2

            DHANALAKSHMI BUILDINGS, P.B. NO. 9, NAICKANAL,
            THRISSUR, KERALA, PIN - 680001

     3      DHANLAXMI BANK LTD.,
            REPRESENTED BY ITS CEO & MANAGING DIRECTOR,
            DHANALAKSHMI BUILDINGS, P.B. NO. 9, NAICKANAL,
            THRISSUR, KERALA, PIN - 680001

     4      AUTHORISED OFFICER & CHIEF MANAGER,
            DHANLAXMI BANK LTD., REGIONAL OFFICE, DHANALAKSHMI
            BUILDINGS, 1ST FLOOR, MARINE DRIVE, KOCHI, KERALA, PIN
            - 682031

     5      THE CHAIRMAN,
            EMPOWERED COMMITTEE ON MSMES, REPRESENTED BY THE
            REGIONAL DIRECTORS OF THE RESERVE BANK OF INDIA, RBI
            REGIONAL OFFICE, BAKERY JUNCTION, P.B. NO. 6507,
            THIRUVANANTHAPURAM, PIN - 695033

     6      CHAIRMAN,
            STATE LEVEL INTER INSTITUTIONAL COMMITTEE, RBI
            REGIONAL OFFICE, BAKERY JUNCTION, P.B. NO. 6507,
            THIRUVANANTHAPURAM, PIN - 695033

     7      CHAIRMAN,
            PRIME MINISTER'S TASK FORCE ON MSMES, PRIME MINISTER'S
            OFFICE, SOUTH BLOCK, NEW DELHI, PIN - 110001

     8      CHAIRMAN,
            WORKING GROUP ON REHABILITATION OF SICK MSMES, RESERVE
            BANK OF INDIA, MUMBAI, PIN - 400001

     9      BANKING CODES AND STANDARDS BOARD OF INDIA (BCSBI),
            WORLD TRADE CENTRE COMPLEX, 6TH FLOOR, CENTRE 1
            BUILDING, WORLD TRADE CENTRE COMPLEX, CUFF PARADE,
            MUMBAI, PIN - 400005

    10      UNION OF INDIA,
            REPRESENTED BY SECRETARY, MINISTRY OF MICRO SMALL &
            MEDIUM ENTERPRISES, UDYOG BHAWAN, RAFI MARG, NEW
            DELHI, PIN - 110001

    11      SECRETARY,
            DEPT. OF BANKING, MINISTRY OF FINANCIAL SERVICES,
            GOVERNMENT OF INDIA, 3RD FLOOR, JEEVAN DEEP BUILDING,
            SANSAD MARG, NEW DELHI, PIN - 110001

    12      STATE OF KERALA,
            REPRESENTED BY ITS CHIEF SECRETARY, GOVERNMENT
                                                     2025:KER:45278
WA Nos.481 and 484 OF 2025         3

             SECRETARIAT, THIRUVANANTHAPURAM, PIN - 695001

    13       GENERAL MANAGER,
             DISTRICT INDUSTRIES CENTRE, ERNAKULAM, PIN - 682030

    14       GAIL (INDIA) LTD.,
             REPRESENTED BY ITS GENERAL MANAGER, KINFRA HI- TECH
             PARK, OFF - HMT ROAD, HMT COLONY P.O., KALAMASSERY,
             ERNAKULAM, PIN - 683503

    15       BHARAT PETROLEUM CORPORATION LTD.,
             REPRESENTED BY ITS MANAGING DIRECTOR, KOCHI REFINERY,
             AMBALAMUGAL, ERNAKULAM, PIN - 682302

    16       COCHIN SMART MISSION LTD.,
             REPRESENTED BY ITS MANAGING DIRECTOR, 10TH FLOOR,
             REVENUE TOWER, PARK AVENUE, ERNAKULAM, PIN - 682011

    17       ADV. ROSHITHA A.U.,
             ADVOCATE COMMISSIONER APPOINTED IN M.C. 203/2024 IN
             THE FILES OF CJM, ERNAKULAM, DISTRICT BAR ASSOCIATION
             ERNAKULAM, PIN - 682011

    18       STATION HOUSE OFFICER,
             ANKAMALY POLICE STATION, NEAR KSRTC STAND, ANKAMALY
             P.O., KOCHI, PIN - 683572

    19       ANIL DHIRAJLAL AMBANI,
             SEA WIND, CUFF PARADE, MUMBAI, PIN - 400005

    20       THE CHAIRMAN,
             STATE BANK OF INDIA, CORPORATE CENTER, 16TH FLOOR,
             MADAM CAMA ROAD, NARIMAN POINT, MUMBAI, PIN - 400021


              BY ADV SHRI.C.DINESH, CGC
                     SMT.O M SHALEENA, DSGI
              SMT. NISHA BOSE, SR. GP,
              SRI.C K KARUNAKARAN, SC, DHANALAKSHMI BANK,
              SRI.AJITHKRISHNAN, SCC, GAIL
              SMT.M.U.VIJAYALAKSHMI, SC, CSML
              SRI.JITHESH MENON, SC, SBI



      THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON 12.06.2025,
ALONG WITH WA.484 of 2025, THE COURT ON 24.06.2025 DELIVERED THE
FOLLOWING:
                                                     2025:KER:45278
WA Nos.481 and 484 OF 2025            4


              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

            THE HONOURABLE MR. JUSTICE ANIL K. NARENDRAN

                                     &

            THE HONOURABLE MR. JUSTICE MURALEE KRISHNA S.

      TUESDAY, THE 24TH DAY OF JUNE 2025 / 3RD ASHADHA, 1947

                             WA NO. 484 OF 2025

         AGAINST THE JUDGMENT DATED 11.03.2025 IN WP(C) NO.46514 OF

                    2024 OF HIGH COURT OF KERALA


APPELLANTS/PETITIONERS:

     1      M/S. M.D. ESTHAPPAN INFRASTRUCTURE PVT. LTD.,
            REPRESENTED BY ITS AUTHORIZED REPRESENTATIVE, MR. BIJI
            STEPEHEN HAVING ITS REGISTERED ADDRESS AT 144, RAILWAY
            STATION NAGAR, NEAR ST. JOSEPH HIGH SCHOOL, ANGAMALY,
            ERNAKULAM, PIN - 683572

     2      MR. M.D. ESTHAPPAN,
            AGED 88 YEARS
            MANAGING DIRECTOR OF M.S. M.D. ESTHAPPAN
            INFRASTRUCTURE PVT. LTD., THROUGH POWER ATTORNEY
            HOLDER MR. BIJI STEPEHEN S/O. DEVASSY, 14/306, MOOLAN
            HOUSE, NH 47, NEAR ST. JOSEPH HIGH SCHOOL, ANGAMALY,
            ERNAKULAM, PIN - 683572


            BY ADVS.
            SMT. MARIA NEDUMPARA
            SHRI.SHAMEEM FAYIZ V.P.




RESPONDENTS/RESPONDENTS:

     1      RESERVE BANK OF INDIA,
            REPRESENTED BY ITS GOVERNOR, SHAHID BHAGAT SINGH ROAD,
            FORT, MUMBAI, PIN - 400001

     2      BOARD OF DIRECTORS OF DHANLAXMI BANK LTD.,
                                                    2025:KER:45278
WA Nos.481 and 484 OF 2025        5

            REPRESENTED BY ITS CEO & MANAGING DIRECTOR, REGISTERED
            OFFICE, DHANALAKSHMI BUILDINGS, P.B NO. 9, NAICKANAL,
            THRISSUR, KERALA, PIN - 680001

     3      DHANLAXMI BANK LTD.,
            REPRESENTED BY ITS CEO & MANAGING DIRECTOR,
            DHANALAKSHMI BUILDINGS, P.B. NO. 9, NAICKANAL,
            THRISSUR, KERALA, PIN - 680001

     4      AUTHORISED OFFICER & CHIEF MANAGER,
            DHANLAXMI BANK LTD., REGIONAL OFFICE, DHANALAKSHMI
            BUILDINGS, 1ST FLOOR, MARINE DRIVE, KOCHI, KERALA, PIN
            - 682031

     5      MINISTRY OF MICRO SMALL AND MEDIUM ENTERPRISES,
            REPRESENTED BY ITS SECRETARY, UDYOG BHAWAN, RAFI MARG,
            NEW DELHI, PIN - 110001

     6      UNION OF INDIA,
            REPRESENTED BY ITS SECRETARY, DEPARTMENT OF FINANCIAL
            SERVICES, MINISTRY OF FINANCE, 3RD FLOOR, JEEVAN DEEP
            BUILDING, SANSAD MARG, NEW DELHI, PIN - 110001

     7      STATE OF KERALA,
            REPRESENTED BY ITS CHIEF SECRETARY, GOVERNMENT
            SECRETARIAT, THIRUVANANTHAPURAM, PIN - 695001

     8      GENERAL MANAGER,
            DISTRICT INDUSTRIES CENTRE, KAKKNADU, ERNAKULAM, PIN -
            682030

     9      CHAIRMAN,
            EMPOWERED COMMITTEE ON MSMES, REGIONAL OFFICE, RESERVE
            BANK OF INDIA, BAKERY JUNCTION, P.B. NO.6507,
            THIRUVANANTHAPURAM, PIN - 695033

    10      CHAIRMAN,
            STATE LEVEL INTER-INSTITUTIONAL COMMITTEE, REGIONAL
            OFFICE, RESERVE BANK OF INDIA, BAKERY JUNCTION, P.B.
            NO. 6507, THIRUVANANTHAPURAM, PIN - 695033

    11      GAIL (INDIA) LTD.,
            REPRESENTED BY ITS GENERAL MANAGER, KINFRA HI- TECH
            PARK, OFF - HMT ROAD, HMT COLONY P.O., KALAMASSERY,
            ERNAKULAM, PIN - 680533

    12      BHARAT PETROLEUM CORPORATION LTD.,
            REPRESENTED BY ITS MANAGING DIRECTOR, KOCHI REFINERY,
            AMBALAMUGAL, ERNAKULAM, PIN - 682302
                                                     2025:KER:45278
WA Nos.481 and 484 OF 2025         6


    13       COCHIN SMART VISION LTD.,
             REPRESENTED BY ITS MANAGING DIRECTOR, 10TH FLOOR,
             REVENUE TOWER, PARK AVENUE, ERNAKULAM, PIN - 682011


             BY ADV SHRI.C.DINESH, CGC
             SMT.O M SHALEENA, DSGI
             SMT. NISHA BOSE, SR. GP,
             SRI.C K KARUNAKARAN, SC, DHANALAKSHMI BANK,
             SRI.AJITHKRISHNAN, SCC, GAIL
             SMT.M.U.VIJAYALAKSHMI, SC, CSML
             SRI.JITHESH MENON, SC, SBI
      THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON 12.06.2025,
ALONG WITH WA.481 OF 2025, THE COURT ON 24.06.2025 DELIVERED THE
FOLLOWING:
                                                            2025:KER:45278
WA Nos.481 and 484 OF 2025            7

                                                                   "C.R"

                               JUDGMENT

Anil K. Narendran, J.

These writ appeals filed under Section 5(i) of the Kerala High

Court Act, 1958, arise out of the common judgment dated

11.03.2025 of the learned Single Judge in W.P.(C)Nos.45166 of

2024 and 46514 of 2024. The 1st appellant in W.A.No.481 of 2025,

arising out of W.P.(C)No.45166 of 2024, is M/s.M.D. Esthappan, a

sole proprietorship concern, and the 2nd appellant M.D. Esthappan

is the sole proprietor of the said concern. The 1 st appellant in

W.A.No.484 of 2025, arising out of W.P.(C)No.46514 of 2024, is

M/s.M.D. Esthappan Infrastructure Pvt. Ltd., a company

incorporated under the Companies Act, 1956, and the 2 nd

appellant M.D. Esthappan is the Managing Director of the said

company.

2. The appellants in W.A.No.481 of 2025 filed W.P.(C)No.

45166 of 2024 challenging the proceedings initiated by the 3 rd

respondent Dhanalaxmi Bank Ltd. under the provisions of the

Securitisation and Reconstruction of Financial Assets and

Enforcement of Security Interest Act, 2002 (SARFAESI Act),

seeking the following reliefs;

2025:KER:45278

(a) To declare that the failure on the part of the Central Government/RBI to implement the MSMED notification dated 29.5.2015, in particular, to ensure that the Board of Directors of the Banks/financial institutions in this country, including the Respondent Bank, constitutes a committee for 'stressed micro, small and medium enterprise' and further to prevent the Banks and NBFCs from classifying the account of an MSME as NPA and resorting to recovery under the SARFAESI, RDB Act, IBC, NI Act, etc. in violation of the prohibition to do so as contained in Paragraph 1 and 5(4)(iii) of the said notification, amounts to gross failure on their part to comply with the statutory duty cast upon them under Sections 35, 35A, 35AA, 36, 36AA of the Banking Regulation Act and Sections 45-IE of the Reserve Bank of India Act, and Sections 9 and 10 of the MSMED Act;

(b) To declare that the entire proceedings initiated by the Respondent Bank as against the petitioner in violation of the notification dated 29.05.2015, which not a single bank/ financial institution in this country has given effect to, is rendered void ab initio, still born, and that that alone is the inevitable consequence because the notification does not provide for any penal provision for violation thereof, and that such an inevitable legal consequence is not lost or extinguished simply because an MSME, which the law recognizes as predominantly weak and financially illiterate, had failed to raise such a plea;

(c) To declare that Section 13 of the SARFAESI Act, and Section 19 of the RDB Act, Sections 7, 9, 10 and 95 of the IBC are unconstitutional, ultra vires and void and are liable to be so declared, inasmuch as the said enactments are wholly one-

2025:KER:45278

sided, drafted on the grossly erroneous premise that the right to relief, nay, remedies, arise only at the hands of a banker as against the borrower and that the enquiry to be conducted is wholly one-sided, or in the alternative to declare that the borrower's right to be an actor/petitioner for the enforcement of his remedies has to be read into the said Acts;

(d) To issue a writ in the nature of certiorari or any other appropriate writ or order or direction calling for the entire records and proceedings at the hands of the Authorised Officer as well as the Addl. Chief Judicial Magistrate, Ernakulam, leading to the order dated 27.06.2024 passed by the Addl. CJM, Ernakulam, as also, the issuance of notice dated 15.07.2024 by the Advocate Commissioner in furtherance thereof, and to quash and set aside the same as being without jurisdiction, in violation of fundamental principles of judicial procedure and most importantly, being in violation of Articles 14, 19 and 21 of the Constitution;

(e) To declare that Section 34 of the RDB Act, and Section 34 of the SARFEASI Act and Section 63 of the IBC which bar the jurisdiction of the Civil Court to entertain and adjudicate the Petitioner's/borrower's plea against the Respondent Bank nay, bank/financial institution, is unconstitutional and void inasmuch as the petitioners, victims of the gross breach of contract, culpable negligence, malicious and tortious action, so too, violation of the express statutory provisions at the hands of the respondent Bank, are entitled to institute an action/suit as against the respondent Bank for the enforcement of the petitioners' right as against them;

(f) Declare that the petitioner being an MSME within the meaning of Sections 7 and 8 of the MSMED Act of 2006, it is 2025:KER:45278

entitled to the benefits of the said Act and, in particular, the notification S.O.1432(E) dated 29.05.2015 issued by the Central Government under Section 9 of the Act which provides for a mechanism of resolution of stress of MSMEs, as also, the circulars and guidelines issued by the Reserve Bank of India under Section 10 of the MSMED Act and further that no proceedings for recovery of the amounts due by the MSMEs to banks/financial institutions, nay, even operational creditors, shall lie against the petitioner under the SARFAESI Act, RDB Act, IBC, Negotiable Instruments Act or any other law, for recovery of the amounts allegedly due, inasmuch as the MSMED Act being a special law/later law in relation to the aforesaid enactments, the MSMED Act will prevail over them and recovery can be made only in accordance with article 5(4)(iii) of the aforesaid notification dated 29.05.2015;

(g) Declare that the MSMED Act in so far as it has not created a special forum/tribunal to enforce the inter-se rights and obligations/remedies, which it has created in addition to those rights/obligations/remedies recognized by the common law, the jurisdiction of the Civil Court is not ousted, for it is impossible to oust the jurisdiction of the Civil Court without providing for an alternative forum/tribunal to adjudicate the inter se disputes between parties who are governed by the Act, and further as a corollary thereof, the DRTs, NCLTs created under the RDB Act 1993 and the Companies Act 2013 are invested of no jurisdiction to adjudicate a dispute arising out of/involving the MSMED Act;

(h) Declare that the entire recovery steps initiated by respondent Bank under the SARFAESI Act or any other law, is without jurisdiction, illegal and void inasmuch as the 2025:KER:45278

respondent are not entitled to take recourse to any form of recovery of the amounts they claim to be due to them from the petitioner except in the manner permitted by the 'Committee for Corrective Action Plan' contemplated in notification S.O.1432(E) dated 29.05.2015, and further to issue a writ in the nature of certiorari quashing and setting aside the entire action taken by the respondent Bank under Sections 13(2), 13(4) and 14 of the SARFAESI Act/Section 19 of the RDB Act;

(i) Declare that the petitioners are entitled to be compensated from the respondents No.2 Bank for the loss and injury, which it has suffered on account of the gross breach of contract and trust, culpable negligence, and malicious and tortious action at the hands of the Bank, financial institution and its officers, which loss and injury far exceeds the very claim of the Bank as against the petitioners and therefore, no amount is due to the respondents by the petitioner and further that the respondents have no enforceable rights as against the petitioner;

(j) To issue a writ in the nature of mandamus or any other appropriate writ/order or direction directing Central Government and the RBI to enforce the notification dated 29.05.2015 in its true letter and spirit and further to direct the Central Government and the RBI to ensure that recovery action initiated against the petitioners in violation of the mandate of the notification is recalled, the clock is put back, the injustice which the petitioners is made to suffer is redressed and that the petitioners is compensated in full measure;

2025:KER:45278

(k) To issue a writ in the nature of prohibition restraining and prohibiting respondent Bank/Financial institution, their agents, servants, officers, representatives from taking any action for recovery under the SARFAESI Act, IBC, Arbitration and Conciliation Act, Recovery of Debts and Bankruptcy Act, Negotiable Instruments Acts or any other law in respect of the amounts they falsely claim to be due from the petitioners, in particular restraining respondent no.4, from dispossessing the petitioners of their properties;

(l) To issue a writ in the nature of mandamus or any other appropriate writ/order or direction directing the respondent- bank to constitute a committee for the resolution of the stress in the unit of the petitioners Company, an MSME, as contemplated in paragraph 2 of the notification dated 29.05.2015 issued under the MSMED Act, and further to direct the Committee to resolve the stress in accordance with the said notification and such other relevant notifications/ regulations framed by the RBI;

(m) To issue a writ in the nature of mandamus or any other appropriate writ/order or direction directing respondents to put the clock back in respect of the entire action initiated under the SARFAESI Act, in particular, cancel the classification of the petitioners' loan accounts as NPA and the demand notice dated 09.06.2021, putting the petitioners' properties to sale and further to make attempts to revive the petitioners' business as mandated by the notification dated 29.05.2015;

(n) To declare that the various petitions which the petitioner has instituted does not constitute a Cause of Action Estoppel, nay, estoppel per rem judicatam/res judicata, not even issue estoppel, inasmuch as there is no estoppel against statute, 2025:KER:45278

does not constitute cause of action estoppel, nay estoppel per rem judicatam/res judicata, or even issue estoppel inasmuch as the rights and remedies which the petitioner seeks to enforce in the instant is based on the notification dated 29.05.2015, and for the added reason that in the previous proceedings before the High Court of Kerala and other forums there was never an adjudication on merits;

3. The interim relief sought for in W.P.(C)No.45166 of 2024 reads thus;

For the reasons stated in the above Writ Petition (Civil) and the affidavit accompanying thereto, it is most humbly prayed that this Hon'ble Court may be pleased to grant an ad-interim injunction restraining and prohibiting the respondents, its agents, servants and privies from proceeding any further in furtherance of the action initiated under the SARFAESI Act, RDB Act, or any other law in force, particularly the notice issued by the Advocate Commissioner dated 15.07.2024.

4. The appellants in W.A.No.484 of 2025, i.e., M/s.M.D.

Esthappan Infrastructure Pvt. Ltd. and its Managing Director have

filed W.P.(C)No.46514 of 2024 seeking the following reliefs;

(i) To declare that the failure on the part of the Central Government/RBI to implement the MSMED notification dated 29.05.2015, in particular, to ensure that the Board of Directors of the Banks/financial institutions in this country, including the respondent Bank, constitutes a committee for 'stressed micro, small and medium enterprise' and further to prevent the Banks and NBFCs from classifying the account of an MSME as NPA and resorting to recovery under the 2025:KER:45278

SARFAESI, RDB Act, IBC, NI Act, etc. in violation of the prohibition to do so as contained in paragraph 1 and 5(4)(iii) of the said notification, amounts to gross failure on their part to comply with the statutory duty cast upon them under Sections 35, 35A, 35AA, 36, 36AA of the Banking Regulation Act and Section 45-IE of the Reserve Bank of India Act, and Sections 9 and 10 of the MSMED Act;

(ii) To issue a writ in the nature of mandamus or any other appropriate writ/order or direction directing the Central Government and the RBI to enforce the notification dated 29.05.2015 in its true letter and spirit and further to direct the Central Government and the RBI to ensure that recovery action initiated against the petitioners in violation of the mandate of the notification is recalled, the clock is put back, the injustice which the petitioners is made to suffer is redressed and that the petitioners is compensated in full measure;

(iii) To declare that Section 13 of the SARFAESI Act, and Section 19 of the RDB Act, Sections 7, 9, 10 and 95 of the IBC are unconstitutional, ultra vires and void and are liable to be so declared, inasmuch as the said enactments are wholly one-sided, drafted on the grossly erroneous premise that the right to relief, nay, remedies, arise only at the hands of a banker as against the borrower and that the enquiry to be conducted is wholly one-sided, or in the alternative to declare that the borrower's right to be an actor/petitioner for the enforcement of his remedies has to be read into the said Acts;

(iv) To declare that Section 34 of the RDB Act, and Section 34 of the SARFEASI Act and Section 63 of the IBC which bar 2025:KER:45278

the jurisdiction of the Civil Court to entertain and adjudicate the petitioner's/borrower's plea against the respondent Bank nay, bank/financial institution, is unconstitutional and void inasmuch as the petitioners, victims of the gross breach of contract, culpable negligence, malicious and tortious action, so too, violation of the express statutory provisions at the hands of the respondent Bank, are entitled to institute an action/suit as against the respondent Bank for the enforcement of the petitioners' right as against them;

(v) To issue a writ in the nature of certiorari or any other appropriate writ or order or direction calling for the entire records and proceedings at the hands of the Authorised Officer as well as the Addl. Chief Judicial Magistrate, Ernakulam, leading to the order dated 27.06.2024 passed by the Addl. CJM, Ernakulam, in furtherance thereof, and to quash and set aside the same as being without jurisdiction, in violation of fundamental principles of judicial procedure and most importantly, being in violation of Articles 14, 19 and 21 of the Constitution;

(vi) To declare that the 1st petitioner being an MSME within the meaning of Sections 7 and 8 of the MSMED Act of 2006, it is entitled to the benefits of the said Act and, in particular, the notification S.O.1432(E) dated 29.05.2015 issued by the Central Government under Section 9 of the Act which provides for a mechanism of resolution of stress of MSMEs, as also, the circulars and guidelines issued by the Reserve Bank of India under Section 10 of the MSMED Act and further that no proceedings for recovery of the amounts due by the MSMEs to banks/financial institutions, nay, even operational creditors, shall lie against the petitioner under the SARFAESI 2025:KER:45278

Act, RDB Act, IBC, Negotiable Instruments Act or any other law, for recovery of the amounts allegedly due, inasmuch as the MSMED Act being a special law/later law in relation to the aforesaid enactments, the MSMED Act will prevail over them and recovery can be made only in accordance with article 5(4)(iii) of the aforesaid notification dated 29.05.2015;

(vii) To declare that the MSMED Act in so far as it has not created a special forum/tribunal to enforce the inter-se rights and obligations/remedies, which it has created in addition to those rights/obligations/remedies recognized by the common law, the jurisdiction of the Civil Court is not ousted, for it is impossible to oust the jurisdiction of the Civil Court without providing for an alternative forum/tribunal to adjudicate the inter se disputes between parties who are governed by the Act, and further as a corollary thereof, the DRTs, NCLTs created under the RDB Act 1993 and the Companies Act 2013 are invested of no jurisdiction to adjudicate a dispute arising out of/involving the MSMED Act;

(viii) To declare that the entire recovery steps initiated by respondent Bank under the SARFAESI Act or any other law, is without jurisdiction, illegal and void inasmuch as the respondent are not entitled to take recourse to any form of recovery of the amounts they claim to be due to them from the petitioner except in the manner permitted by the 'Committee for Corrective Action Plan' contemplated in notification S.O.1432(E) dated 29.05.2015, and quash and set aside the entire action taken by the respondent Bank under Sections 13(2), 13(4) and 14 of the SARFAESI Act/Section 19 of the RDB Act;

2025:KER:45278

(ix) To declare that the petitioners are entitled to be compensated from respondents No.2 Bank for the loss and injury, which it has suffered on account of the gross breach of contract and trust, culpable negligence, and malicious and tortious action at the hands of the Bank, financial institution and its officers, which loss and injury far exceeds the very claim of the Bank as against the petitioners and therefore, no amount is due to the respondents by the petitioner and further that the respondents have no enforceable rights as against the petitioner;

(x) To award damages of Rs.70 Crores for the loss and injuries the petitioner was unjustly made to suffer by the respondent Bank with a further interest at the rate of 12% per annum from the date of a decree till the date of final payment thereof;

(xi) To declare that the guidelines and notifications issued by the Reserve Bank of India from time to time empowering the bank and financial institutions to declare a borrower as a willful defaulter is without authority of law, for such a declaration amounts to a civil death and further that the petitioners, nay, a borrower is not liable to be declared as a willful defaulter except by the authority of an Act of Parliament or statutory instrument having the force of law;

(xii) To declare that the entire recovery proceedings, under the SARFAESI Act leading to the forceful taking of possession of the petitioners' properties and sale thereof, is illegal and void ab initio, being in violation of express statutory provisions and vitiated by fraud and further to quash and set aside the same;

2025:KER:45278

(xiii) To issue a writ in the nature of prohibition restraining and prohibiting respondent Bank/Financial institution, their agents, servants, officers, representatives from taking any action for recovery under the SARFAESI Act, IBC, Arbitration and Conciliation Act, Recovery of Debts and Bankruptcy Act, Negotiable Instruments Acts or any other law in respect of the amounts they falsely claim to be due from the petitioner, in particular restraining Respondent No.3, from dispossessing the petitioner of his/his company's properties;

(xiv) To issue a writ in the nature of mandamus or any other appropriate writ/order or direction directing respondent No.2, Board of Directors of the Dhanlaxmi Bank, to constitute a committee for the resolution of the stress in the unit of the petitioners Company, an MSME, as contemplated in paragraph 2 of the notification dated 29.05.2015 issued under the MSMED Act, and further to direct the Committee to resolve the stress in accordance with the said notification and such other relevant notifications/regulations framed by the RBI;

(xv) To issue a writ in the nature of mandamus or any other appropriate writ/order or direction directing respondents to put the clock back in respect of the entire action initiated under the SARFAESI Act, in particular, cancel the sale notice dated 25.06.2024, putting the petitioner's properties to sale and further to make attempts to revive the petitioner's business as mandated by the notification dated 29.05.2015; (xvi) To declare that the various petitions which the petitioner has instituted does not constitute a Cause of Action Estoppel, nay, estoppel per rem judicatam/res judicata, not even issue estoppel, inasmuch as there is no estoppel against statute, 2025:KER:45278

does not constitute cause of action estoppel, nay estoppel per rem judicatam/res judicata, or even issue estoppel inasmuch as the rights and remedies which the petitioner seeks to enforce in the instant is based on the notification dated 29.05.2015, and for the added reason that in the previous proceedings before the High Court of Kerala and other forums there was never an adjudication on merits;

(xvii) pass such further and other orders as the nature and circumstances of the case may require.

5. The interim relief sought for in W.P.(C)No.46514 of

2024 reads thus;

To grant an ad-interim injunction restraining and prohibiting the respondents, its agents, servants and privies from proceeding any further in furtherance of the action initiated under the SARFAESI Act, RDB Act, or any other law in force.

6. The writ petitioners in W.P.(C)No.46514 of 2024 filed

I.A.No.1 of 2025 to amend the writ petition, which was allowed by

the order dated 17.02.2025. Additional reliefs (xviii) to (xx)

incorporated by way of amendment read thus;

(xviii) To declare that the circular dated 17.03.2016 restricting, nay completely taking away, the benefit of the notification dated 29.05.2015 from MSMEs whose credit limit exceeds Rs.25 crores, is illegal, ultra vires the MSMED Act/notification and void to that extent that it takes away such right;

(xix) To declare that the circulars dated 17.03.2016, 26.06.2020, and 04.06.2021 are liable to be read together, 2025:KER:45278

and that by virtue of the circular dated 04.06.2021, the cap of Rs.25 crores imposed by the RBI stands altered and amended;

(xx) Without prejudice to reliefs (a) and (b) above, to issue a writ in the nature of mandamus or any other appropriate writ, order or direction, directing the RBI to remove the cap of Rs.25 crores which it had imposed by circular dated 17.03.2016 or in the alternative to enhance it with retrospective effect to a minimum of Rs.50 crores, taking into account the revision of the definition of MSMEs from time to time enhancing the upper limit manifold time;

7. W.P.(C)No.45166 of 2024 was filed by the appellants in

W.A.No.481 of 2025 invoking the writ jurisdiction of this Court

under Article 226 of the Constitution of India, seeking various

reliefs due to the proceedings initiated by the 3 rd respondent

Dhanalakshmi Bank Ltd., under the provisions of the SARFAESI

Act, by raising a contention that the 1 st appellant, namely, M.D.

Esthappan is an enterprise falling under the purview of the Micro,

Small and Medium Enterprises Development Act, 2006 (MSMED

Act) and the notifications issued thereunder and therefore, the

proceedings initiated by the 3rd respondent Bank under the

provisions of the SARFAESI Act, without following the procedure

contemplated in Ext.P2 notification dated 29.05.2015 issued by

the 5th respondent Ministry of Micro, Small and Medium 2025:KER:45278

Enterprises and Ext.P3 notification dated 17.03.2016 issued by

the 1st respondent Reserve Bank of India, cannot be sustained in

law. Further, Ext.P2 notification dated 29.05.2015 issued by the

5th respondent Ministry, in exercise of the powers conferred under

Section 9 of the MSMED Act, is binding on the 3 rd respondent

Bank, in view of Ext.P3 notification dated 17.03.2016 issued by

the 1st respondent Reserve Bank of India.

7.1. In W.P.(C)No.45166 of 2024, the document marked as

Ext.P1 is a copy of acknowledgment (Part I) issued by the

Department of Industries, Government of Kerala dated

06.07.2010, wherein it is stated that the 1st appellant has filed a

memorandum expressing its intend to set up an enterprise with

the activity stated therein, which is proposed to commence from

the date mentioned therein. Ext.P2 is the acknowledgement (Part

II) dated 28.10.2010; Ext.P3 is a copy of Udyog Aadhaar

Registration Certificate and Ext.P4 is a copy of Udyam Registration

Certificate issued by the 5th respondent Ministry of Micro, Small

and Medium Enterprises. The document marked as Ext.P5 is a

notification dated 29.05.2015 issued by the 5th respondent

Ministry, in exercise of the powers conferred under Section 9 of

the MSMED Act, to facilitate the promotion and development of 2025:KER:45278

Micro, Small and Medium Enterprises (MSMEs). Vide Ext.P5

notification, the 5th respondent Ministry notified the instructions

for the Framework for Revival and Rehabilitation of Micro, Small

and Medium Enterprises. Ext.P6 is a notification dated 17.03.2016

issued by the 1st respondent Reserve Bank of India, enclosing

therewith a copy of Ext.P5 instructions issued by the 5th

respondent Ministry. In Ext.P6, it is stated that, to provide a

simpler and faster mechanism to address the stress in the

accounts of MSMEs and to facilitate the promotion and

development of MSMEs, the 5th respondent Ministry vide Ext.P5

notification dated 29.05.2015 notified a Framework for Revival

and Rehabilitation of Micro, Small and Medium Enterprises.

However, certain changes in the framework have been carried out,

in consultation with the 5th respondent Ministry, to make it

compatible with the existing regulatory guidelines on 'Income

Recognition, Asset Classification and Provisioning pertaining to

Advances' issued by the Reserve Bank of India. Accordingly, a

revised framework along with the operating instructions is

furnished in the annexure to Ext.P6 notification, and the Board-

approved policy to operationalise the framework may be put in

place by the Banks, not later than 30.06.2016.

2025:KER:45278

7.2. In W.P.(C)No.45166 of 2024, the document marked as

Ext.P7 is a notice dated 16.08.2023 issued to the appellants and

two others, by the 4th respondent Authorised Officer of the 3rd

respondent Bank, invoking the provisions under Section 13(2) of

the SARFAESI Act in respect of the credit facilities availed by the

appellants, wherein it is stated that due to the default in

repayment of the secured loan/financial assistance in violation of

the stipulations in the sanction terms, loan agreements and

security documents, the Bank has classified the said accounts as

Non-Performing Asset (NPA), as defined in clause (o) of Section 2

of the SARFAESI Act, with effect from 31.07.2023. Ext.P8 is a copy

of the objection dated 11.10.2023 of the 1st appellant, under

Section 13(3A) of the SARFAESI Act, to Ext.P7 notice dated

16.08.2023 of the 4th respondent Authorised Officer, wherein it is

stated that the classification of the accounts as NPA, with effect

from 31.07.2023, violates Ext.P5 notification dated 29.05.2015

issued by the 5th respondent Ministry under Section 9 of MSMED

Act and Ext.P6 notification dated 17.03.2016 issued by the 1 st

respondent Reserve Bank of India. The 4th respondent received

Ext.P8 objection on 16.10.2023, to which Ext.P9 reply dated

18.10.2023 was issued, pointing out that the credit facilities 2025:KER:45278

availed by the appellants have already been classified as NPA as

on 16.08.2023, by allowing 60 days' time to close the accounts.

Ext.P8 objection is only to protract the recovery proceedings

initiated by the Bank. On receipt of Ext.P9 reply, the 1 st appellant

submitted Ext.P10 representation dated 25.10.2023.

7.3. In W.P.(C)No.45166 of 2024, the document marked as

Ext.P11 is a copy of possession notice dated 31.10.2023 issued by

the 4th respondent Authorised Officer, wherein it is stated that the

amount that has to be repaid in respect of the loan accounts

comes to Rs.2,02,27,777.88 as on 31.07.2023 for overdraft and

Rs.20,98,242/- as on 09.07.2023 for Guaranteed Emergency

Credit Line (GECL) and interest thereon. On receipt of Ext.P11

possession notice, the 1st appellant submitted Ext.P12 objection

dated 02.11.2023. On receipt of the same, the 4th respondent

Authorised Officer issued Ext.P13 reply dated 03.11.2023,

wherein it is stated that the accounts were classified as NPA on

31.07.2023, strictly following all the norms, the extant guidelines

and after complying with regulatory prescriptions. Since the dues

were not settled, a notice under Section 13(2) of the SARFAESI

Act was issued and after the statutory period of the demand

notice, a possession notice was also issued. Ext.P13 reply was 2025:KER:45278

followed by Ext.P14 sale notice dated 25.06.2024 issued by the

4th respondent Authorised Officer. The 3rd respondent Bank filed

Ext.P15 application under Section 14 of the SARFAESI Act before

the Chief Judicial Magistrate Court, Ernakulam, in which the

Additional Chief Magistrate, Ernakulam, passed Ext.P16 order

dated 27.06.2024 in M.C.No.203 of 2024. Pursuant to Ext.P16

order passed by the Chief Judicial Magistrate Court, the Advocate

Commissioner issued Ext.P17 notice dated 15.07.2024.

7.4. The averments in W.P.(C)No.45166 of 2024 would

show that, challenging the proceedings initiated by the 3rd

respondent Bank under the provisions of the SARFAESI Act, the

appellants filed a Securitisation Application before the Debt

Recovery Tribunal-1, Ernakulam, as S.A.No.776 of 2023. They

have also filed Suit No.(ST)18939 of 2024 seeking MSME relief.

The document marked as Ext.P18 is a copy of a notification dated

26.06.2020 issued by the 5th respondent Ministry of Micro, Small

and Medium Enterprises, whereby certain criteria for classifying

an enterprise as Micro, Small and Medium Enterprises and the

form and procedure for filing the memorandum were notified.

Ext.P19 is a copy of the order dated 19.12.2023 of the National

Company Law Tribunal, Mumbai Bench-I in I.A.No.2429 of 2021 2025:KER:45278

in C.P.(IB)No.3025 of 2019 in respect of Reliance Projects and

Property Management Services Ltd. Ext.P20 is a copy of the order

dated 17.10.2024 of the National Company Law Tribunal, Mumbai

Bench in I.A.No.1773 of 2024 in C.P.(IB)No.916 (MB) of 2020.

7.5. In W.P.(C)No.45166 of 2024, the learned Standing

Counsel for the 3rd respondent Bank has filed a statement dated

28.01.2025, on behalf of respondents 2 to 4, opposing the reliefs

sought for in this writ petition, producing therewith Exts.R2(a) to

R2(d) documents, wherein it is stated that, the contention of the

writ petitioners that the Bank had failed to abide by Exts.P5 and

P6 notifications and failed to identify the incipient stress in the

account and communicate the same before classifying the

accounts as NPA, is untenable. Ext.R2(a) colly e-mail

communications had been sent on 26.07.2023, 15.07.2023,

14.06.2023, 16.06.2023 and 26.06.2023, whereby the Bank

informed the writ petitioners about the stress identified in various

accounts. The Bank held discussions with the writ petitioners on

the matter of incipient sickness/default and they agreed to take

measures to rectify the default. But they did not take any steps.

Ext.P21 was issued regarding the special restructuring of accounts

due to Covid-19. Ext.P21 does not relate to the restructuring of 2025:KER:45278

MSME accounts under Exts.P5 and P6 notifications. This said

benefit was given to the writ petitioners. Even after the accounts

were classified as NPA, the writ petitioners never approached the

Bank or the Committee. They only sought OTS and discussions

were held, as evident from Ext.R2(b) reply dated 27.08.2024 of

the Branch Manager, Angamaly Branch to Ext.R2(c) letter dated

26.08.2024 of the writ petitioners and also Ext.R2(d) reply dated

02.09.2024 of the Branch Manager.

7.6. In W.P.(C)No.45166 of 2024, the writ petitioners have

filed a reply affidavit dated 27.01.2025, producing therewith

Ext.P21 circular dated 04.06.2021 issued by the 1st respondent

Reserve Bank of India regarding revision in the threshold for

aggregate exposure and the document marked as Ext.P22 is a

copy of the order dated 15.05.2023 of the Apex Court in

SLP(C)No.6184 of 2023.

7.7. In W.P.(C)No.45166 of 2024, the 3 rd respondent Bank

has filed a counter affidavit dated 03.01.2025, opposing the reliefs

sought for. The writ petitioners had earlier filed writ petitions and

this is the third round of litigation. The earlier writ petitions were

disposed of, directing the writ petitioners to approach the

statutory authority, and the Securitisation Application filed by the 2025:KER:45278

2nd petitioner is pending consideration before the Debt Recovery

Tribunal, Ernakulam. Moreover, they have filed a similar writ

petition before the Bombay High Court seeking identical reliefs

and are attempting to evade the recovery proceedings initiated by

the 3rd respondent Bank. In the counter affidavit, it was

contended, inter alia, that the writ petition is an abuse of the

process of this Court, as the matter is within the jurisdiction of the

Debt Recovery Tribunal and ought to have been agitated before

that Tribunal. In the writ petition, various unconnected parties are

arrayed as the respondents, whose presence in the party array is

unnecessary, and this is merely an attempt by the petitioners to

delay the adjudication of this writ petition. The Bank had been

keeping the writ petitioners informed about the state of their

accounts, from time to time, and that unless the remedial steps

are taken, the accounts are likely to be declared as NPA. One such

e-mail is dated 26.07.2023. The said e-mail has been produced as

Annexure A8 in the Securitisation Application, i.e., S.A.No.776 of

2023, filed before the Debt Recovery Tribunal-1, Ernakulam, and

this aspect had not been brought to the notice of this Court by the

writ petitioners, which amounts to suppression of material facts.

Despite the receipt of the said e-mail, the writ petitioners did not 2025:KER:45278

take any remedial action. Consequently, the accounts were

classified as NPA. There is nothing on record to show that Exts.P1

to P4 were ever produced before Bank. Ext.P4 would show that

the Bank details indicated therein are of a different Bank and not

of the 3rd respondent Bank. At no point prior to declaring the

accounts as NPA, the 1st petitioner claimed that it is an MSME and

that it required the benefits under Exts.P5 and P6 notifications.

7.8. In the counter affidavit dated 03.01.2025 filed in

W.P.(C)No.45166 of 2024, the specific stand taken by the 3 rd

respondent Bank is that the writ petitioners have not made any

request for restructuring of the accounts before the accounts were

classified as NPA. In fact, Exts.P5 and P6 are public documents,

and the writ petitioners who had been in business since 1979

ought to have been aware of such notifications. The writ

petitioners have not disclosed the fact that a sister concern

M/s.M.D. Esthappan Infrastructure Pvt. Ltd., which is a family-held

company, has outstanding dues above Rs.36 Crores to the Bank,

and was not entitled to any benefits of Exts.P5 or P6 notifications.

Now, the said company has filed W.P.No.46514 of 2024 before this

Court. Under the Reserve Bank of India notifications/master

circulars, once one account of the borrower becomes NPA, 2025:KER:45278

automatically all other accounts relating to such borrower,

guarantors, etc. have to be declared as NPA. As the 1 st petitioner

sole proprietor concern in W.P.(C)No.45166 of 2024 - M/s.M.D.

Esthappan - and the 1st petitioner company in W.P.(C)No.46514 of

2024 - M/s.M.D. Esthappan Infrastructure Pvt. Ltd. - were

operating the business seamlessly, on the account of the said

company being classified as NPA, the account of the sole

proprietor concern was classified as NPA, as the 2nd petitioner in

both the writ petitions, namely, M.D. Esthappan is a guarantor for

both accounts, and the secured assets are common. Apart from

that, on its own, the account of the 1st petitioner in

W.P.(C)No.45166 of 2024 had become NPA due to its incipient

default. The 3rd respondent Bank would contend that Exts.P5 and

P6 notifications in no way supersede the RBI Notification regarding

prudential norms and classification of assets. There is no violation

of any of the statutory norms or the law laid down by the Apex

Court in Pro Knits v. Canara Bank [(2024) 10 SCC 292]. The

writ petitioners are not entitled to any of the reliefs sought for,

and the binding decision of the Division Bench of this Court in P.K.

Krishnakumar v. IndusInd Bank [2024 SCC OnLine Ker

6888] is squarely applicable to the facts of the case on hand.

2025:KER:45278

Therefore, there is nothing illegal in classifying the accounts as

NPA.

7.9. In the counter affidavit filed in W.P.(C)No.45166 of

2024, the 3rd respondent Bank pointed out that the 2nd petitioner

had earlier approached this Court challenging the classification of

the accounts of M/s.M.D. Esthappan Infrastructure Pvt. Ltd. as

NPA, by filing W.P.(C)No.38732 of 2023. This Court, by the

judgment in the said writ petition, relegated the 2 nd petitioner

herein to invoke the remedy provided before the statutory forum.

M/s.M.D. Esthappan Infrastructure Pvt. Ltd. filed another writ

petition, i.e., W.P.(C)No.22424 of 2024, when recovery steps were

taken against the secured assets. In that writ petition as well, this

Court found that no relief can be granted to the writ petitioner and

the same was disposed of by relegating the writ petitioner to avail

the statutory remedy provided before the Debt Recovery Tribunal.

In paragraphs 14 to 18 of the counter affidavit, the 3rd respondent

Bank has stated in categorical terms that there is nothing illegal

about the classification of the accounts of the 1st writ petitioner -

M/s.M.D. Esthappan - as NPA. The writ petitioners cannot

prosecute the matter simultaneously before various judicial

forums.

2025:KER:45278

7.10. The appellants in W.A.No.481 of 2025 have filed

I.A.No.1 of 2025 seeking an order to accept Ext.P23 sanction note

dated 14.03.2023 issued by the Authorised Signatory in the 3 rd

respondent Bank as an additional document. The appellants have

also filed I.A.No.2 of 2025 to accept Ext.P24 order dated

22.01.2025 of the Additional Chief Judicial Magistrate Court,

Ernakulam in M.C.No.1319 of 2024 and Ext.P25 notice dated

20.02.2025 issued by the Advocate Commissioner.

8. W.P.(C)No.46514 of 2024 was filed by the appellants in

W.A.No.484 of 2025, M/s.M.D. Esthappan Infrastructure Pvt. Ltd.

and its Managing Director. In the said writ petition, the writ

petitioners have placed on record Ext.P1 Udyam Registration

Certificate dated 27.03.2021 in the name of M/s.M.D. Esthappan

Infrastructure Pvt. Ltd. The document marked as Ext.P2 is a

notification dated 29.05.2015 issued by the 5th respondent

Ministry, in exercise of the powers conferred under Section 9 of

the MSMED Act, to facilitate the promotion and development of

MSMEs [Ext.P5 in W.P(C)No.45166 of 2024], notifying the

instructions for the Framework for Revival and Rehabilitation of

Micro, Small and Medium Enterprises. Ext.P3 is a notification

dated 17.03.2016 issued by the 1st respondent Reserve Bank of 2025:KER:45278

India [Ext.P6 in W.P.(C)No.45166 of 2024], enclosing therewith a

copy of Ext.P2 instructions issued by the 5th respondent Ministry.

The document marked as Ext.P4 is a notice dated 16.08.2023

issued to the appellants and two others, by the 4 th respondent

Authorised Officer of the 3rd respondent Bank, invoking the

provisions under Section 13(2) of the SARFAESI Act in respect of

the credit facilities availed by the appellants, wherein it is stated

that due to the default in repayment of the secured loan/financial

assistance in violation of the stipulations in the sanction terms,

loan agreements and security documents, the Bank has classified

the said accounts as Non-Performing Asset (NPA), as defined in

clause (o) of Section 2 of the SARFAESI Act, with effect from

31.07.2023. Ext.P5 is a copy of the objection dated 11.10.2023 of

the 1st appellant, under Section 13(3A) of the SARFAESI Act, to

Ext.P4 notice dated 16.08.2023 of the 4th respondent Authorised

Officer, wherein it is stated that the classification of the accounts

as NPA, with effect from 31.07.2023, violates Ext.P2 notification

dated 29.05.2015 issued by the 5th respondent Ministry under

Section 9 of MSMED Act and Ext.P3 notification dated 17.03.2016

issued by the 1st respondent Reserve Bank of India. The 4th

respondent received Ext.P5 objection on 16.10.2023, to which 2025:KER:45278

Ext.P6 reply dated 18.10.2023 was issued, pointing out that the

credit facilities availed by the appellants have already been

classified as NPA as on 16.08.2023, by allowing 60 days' time to

close the accounts. Ext.P8 objection is only to protract the

recovery proceedings initiated by the Bank. On receipt of Ext.P6

reply, the 1st appellant submitted Ext.P7 representation dated

25.10.2023.

8.1. In W.P.(C)No.46514 of 2024, the document marked as

Ext.P8 is a copy of possession notice dated 31.10.2023 issued by

the 4th respondent Authorised Officer, wherein it is stated that the

amount that has to be repaid in respect of the loan accounts

comes to Rs.20,18,71,115.16 as on 31.07.2023 for overdraft,

Rs.3,45,50,471.10 as on 23.07.2023 for Guaranteed Emergency

Credit Line (GECL), Rs.3,44,94,251/- as on 01.08.2023 for

Funded Interest Term Loan (FITL), Rs.1,98,54,097/- as on

24.07.2023 for GECL and Rs.7,99,266/- as on 01.08.2023 for

vehicle loan and interest thereon. On receipt of Ext.P8 possession

notice, the 1st appellant submitted Ext.P9 objection dated

02.11.2023. On receipt of the same, the 4th respondent

Authorised Officer issued Ext.P10 reply dated 03.11.2023,

wherein it is stated that the accounts were classified as NPA on 2025:KER:45278

31.07.2023, strictly following all the norms, the extant guidelines

and after complying with regulatory prescriptions. Since the dues

were not settled, a notice under Section 13(2) of the SARFAESI

Act was issued and after the statutory period of the demand

notice, a possession notice was also issued. Ext.P10 reply was

followed by Ext.P11 sale notice dated 25.06.2024 issued by the

4th respondent Authorised Officer. The 3rd respondent Bank filed

an application under Section 14 of the SARFAESI Act before the

Chief Judicial Magistrate Court, Ernakulam, as M.C.No.203 of 2024

in which the Additional Chief Magistrate, Ernakulam, passed an

order dated 27.06.2024 [Ext.P16 in W.P.(C)No.45166 of 2024]. To

Ext.P12 lawyer notice dated 29.08.2024 issued on behalf of the

3rd respondent Bank, the writ petitioners, along with other two

guarantors, caused to issue Ext.P13 reply notice dated

06.09.2024. They challenged the classification of the accounts as

NPA, by filing W.P.(C)No.38732 of 2023. This Court, by Ext.P14

judgment dated 27.11.2023 closed the said writ petition, by

relegating them to invoke the remedy provided before the

statutory forum.

8.2. In W.P.(C)No.46514 of 2024, the document marked as

Ext.P15 is a copy of a notification dated 26.06.2020 issued by the 2025:KER:45278

5th respondent Ministry of Micro, Small and Medium Enterprises,

whereby certain criteria for classifying an enterprise as Micro,

Small and Medium Enterprises and the form and procedure for

filing the memorandum were notified. Ext.P17 is a copy of the

order dated 11.12.2024 of the High Court Judicature at Bombay,

whereby the writ petition filed by the writ petitioners herein was

dismissed as withdrawn, with liberty to approach this Court, where

the registered office of the 3rd respondent Bank is located. Ext.P18

is a copy of the order dated 19.12.2023 of the National Company

Law Tribunal, Mumbai Bench-I in I.A.No.2429 of 2021 in

C.P.(IB)No.3025 of 2019 in respect of Reliance Projects and

Property Management Services Ltd. Ext.P19 is a copy of the order

dated 12.06.2024 of the National Company Law Tribunal, Mumbai

Bench in I.A.No.807 of 2024 in C.P.(IB)No.917 (MB) of 2020.

Ext.P20 is a copy of the circular dated 04.06.2021 issued by the

1st respondent Reserve Bank of India, wherein it is stated that as

per clause 2 of the circular dated 05.05.2021 on Resolution of

Covid-19 related stress MSMEs, the eligibility conditions for MSME

accounts to be considered for restructuring under the framework,

which inter alia include sub-clause (iii) which states that the

aggregate exposure, including non-fund based facilities, of all 2025:KER:45278

lending institutions to the MSME borrower should not exceed

Rs.25 Crore as on 31.03.2021. Based on a review, it has been

decided to enhance the above limit from Rs.25 Crore to Rs.50

Crore. Consequently, clause 2(v) would stand modified as stated

in Ext.P20.

8.3. In W.P.(C)No.46514 of 2024, the learned Standing

Counsel for the 3rd respondent Bank has filed a statement dated

18.01.2025, on behalf of respondents 2 to 4, opposing the reliefs

sought for in this writ petition, adopting the averments in the

counter affidavit filed in W.P.(C)No.45166 of 2024. No documents

were produced by the writ petitioners before the 3rd respondent

Bank, prior to the classification of the accounts as NPA to show

that the 1st petitioner company was registered as MSME. Ext.P1

Udyam Registration Certificate dated 27.03.2021 has been

granted based on the Bank details of the State Bank of India and

not that of the 3rd respondent Bank. The Bank had been keeping

the Company informed about the state of their accounts from time

to time. The company was put on notice that unless remedial steps

are taken, the accounts are likely to be declared as NPA. The writ

petitioners did not take any remedial action and, consequently,

the accounts were classified as NPA on 31.07.2023. Even after 2025:KER:45278

classification as NPA, no restructuring proposal has been received.

The writ petitioners approached the Bank for OTS, which was not

acceptable to the Bank, hence it was rejected. The question of

maintainability of the writ petition was also raised in the statement

filed on behalf of respondents 2 to 4.

8.4. In W.P.(C)No.46154 of 2024, the writ petitioners have

filed a reply affidavit dated 16.02.2025, producing therewith

Ext.P21 order dated 31.01.2025 of the High Court of Judicature at

Bombay in Commercial Suit (L)No.38195 of 2024 and Ext.P22

order dated 04.02.2025 of the Additional Sessions Court, Bombay

in Suit (ST)No.18939 of 2024. Along with I.A.Nos.3 of 2024 and

4 of 2024, the writ petitioners have placed on record Ext.P23

sanction notice dated 30.12.2022 issued by the 3rd respondent

Bank [Ext.P23 in W.P.(C)No.45166 of 2024]. Along with I.A.No.5

of 2025, the writ petitioners have produced Ext.P24 order dated

22.01.2025 of the Additional Chief Judicial Magistrate Court,

Ernakulam in M.C.No.1319 of 2024 and Ext.P25 notice dated

20.02.2025 issued by the Advocate Commissioner.

9. After considering the rival contentions, the learned

Single Judge, by a common judgment dated 11.03.2025,

dismissed W.P.(C)Nos.45166 of 2024 and 46514 of 2024 on the 2025:KER:45278

ground that the writ petitioners have not made out any case for

the grant of the reliefs sought for in the writ petitions. Identical

issues have already been considered in the judgment dated

17.02.2025 in W.P.(C)No.45285 of 2024. As discernible from the

common judgment dated 11.03.2025 in W.P.(C)Nos.45166 of

2024 and 46514 of 2024, before the learned Single Judge, it was

not disputed that the claims presently raised have not been raised

in any previous litigations and they have been raised for the first

time only after the accounts have been classified as NPA. [see:

para.8, Page 19 of the judgment] Therefore, the learned Single

Judge found that in the light of the law laid down by the Apex

Court in Pro Knits v. Canara Bank [(2024) 10 SCC 292] and

by a Division Bench of this Court in P.K. Krishnakumar v.

IndusInd Bank [2024 SCC OnLine Ker 6888] the writ

petitioners are not entitled to any relief. The law laid down by the

Apex Court in Pro Knits [(2024) 10 SCC 292] is binding on the

High Court in terms of the provisions contained in Article 141 of

the Constitution of India, and the law laid down by the Division

Bench of this Court in P.K. Krishnakumar [2024 SCC OnLine

Ker 6888] is also binding on the learned Single Judge, as held by

a Full Bench of this Court in Raman Gopi v. Kunju Raman 2025:KER:45278

Uthaman [2011 (4) KLT 458]. The learned Single Judge found

that the writ petitioners cannot have the luxury of conducting

piecemeal litigations where issues are deliberately fragmented

across separate proceedings to gain an unfair advantage, as held

by the Apex Court in Celir LLP v. Sumati Prasad Bafna [2024

SCC OnLine SC 3727]. The writ petitioners, who are the

borrowers, have pursued various proceedings before this Court,

the Bombay High Court, and the Debt Recovery Tribunal. The

learned Single Judge noticed that the writ petitioners/borrowers

do not appear to have raised any claim for the benefit of the

Exts.P2 framework and Ext.P3 guidelines issued by the Reserve

Bank of India [in W.P.(C)No.46514 of 2024] at any earlier stage

before this Court. The learned Single Judge noticed further that

Ext.R2(a) communication dated 28.01.2025 produced along with

the statement filed by the learned Standing Counsel for the 3 rd

respondent Bank in W.P.(C)No.45166 of 2024 indicates that the

Bank had actually informed the writ petitioners that their accounts

are in Special Mention Account (SMA) category and called upon

them to submit proposals. However, no proposals were submitted

by the writ petitioners. At least, when the writ petitioners had

received Ext.R2(a), they should have sought a reference to the 2025:KER:45278

committee constituted in terms of Ext.P2. In Abdul Nazer v.

Union Bank of India [2023 (5) KHC 543], a learned Single

Judge of this Court held that, on a reading of clause (1) of the

Framework issued under the MSME Act, it can be seen that it is

only an optional framework available to the bank and the

borrower. The said framework in the notification cannot prevail

over the statutory provisions of the SARFAESI Act in the matter of

recovery of loans. As per Section 24 of the MSME Act, only the

provisions of Sections 15 to 23 are given precedence over other

laws. Section 9 or the notifications issued thereunder cannot

prevail over the statutory provisions of the SARFAESI Act. In the

decision of the Apex Court in Kotak Mahindra Bank Limited v.

Girnar Corrugators (P) Ltd. [(2023) 3 SCC 210], it has been

held that the SARFAESI Act will prevail over the MSME Act. In the

impugned judgment, the learned Single Judge noticed that Ext.P2

notification in W.P.(C)No. 46514 of 2024 has been issued in the

exercise of the power conferred by Section 9 of the MSMED Act.

Therefore, the learned Single Judge agreed with the view

expressed by the learned judge in Abdul Nazer [2023 (5) KHC

543]. The learned Single Judge noticed further that Ext.P3

guidelines in W.P.(C)No.46514 of 2024 issued by the Reserve Bank 2025:KER:45278

of India provide that restructuring of loan accounts with exposure

of above Rs.25 Crore will continue to be governed by the extant

guidelines on Corporate Debt Restructuring (CDR)/Joint Lender's

Forum (JLF) mechanism. It is not disputed that the liability in the

loan accounts, which are the subject matter of W.P.(C)No.46514

of 2024, are in excess of Rs.25 crore. Therefore, the petitioners in

W.P.(C)No.46514 of 2024 are not entitled to the benefit of Exts.P2

and P3. For all these reasons, the learned Single Judge found that

the writ petitioners are not entitled to any relief in the writ

petitions. The learned Single Judge also found that the question

of issuing notice to the Reserve Bank of India and the Union of

India in the Ministry of Micro, Small, and Medium Enterprises does

not arise as, on the facts of the cases, the legal issue stands

covered against the writ petitioners, as already noticed above.

Therefore, the writ petitions were dismissed by the impugned

common judgment.

10. Challenging the judgment dated 11.03.2025 in

W.P.(C)No.45166 of 2024, the appellants-writ petitioners have

filed W.A.No.481 of 2025. The judgment in W.P.(C)No.46514 of

2024 is under challenge in W.A.No.484 of 2025.

2025:KER:45278

11. On 12.03.2025, when W.A.No.481 of 2025 came up for

admission, a Division Bench of this Court directed the Registry to

place the matter for consideration before the Division Bench

headed by the Hon'ble Chief Justice, on 20.03.2025. The learned

Standing Counsel for the 3rd respondent Dhanlaxmi Bank

undertook that nothing would happen in the meanwhile. On

24.03.2025, when W.A.No.484 of 2025 came up for consideration,

it was ordered to be listed on 27.03.2025, along with W.A.No.481

of 2025.

12. On 10.04.2025, when W.A.No.481 of 2025 came up for

consideration along with W.A.No.484 of 2025, the learned counsel

for the appellants-writ petitioners contended that the decision of

the Division Bench in P.K. Krishnakumar v. IndusInd Bank

[2024 SCC OnLine Ker 6888] was rendered in different facts.

On 22.05.2025, when the writ appeals came up for consideration,

it was ordered that the undertaking recorded in W.A.No.481 of

2025 shall continue till 05.06.2025. Thereafter, it was ordered to

be continued till 12.06.2025.

13. On 12.06.2025, we heard detailed arguments of the

learned counsel for the appellants-writ petitioners and the learned 2025:KER:45278

Standing Counsel for Dhanlaxmi Bank for respondents 2 to 4 and

the writ appeals were reserved for judgment.

14. The learned counsel for the appellants-writ petitioners

contended that the writ petitioners-borrowers are entitled to the

benefits under Ext.P2 framework for revival and rehabilitation of

Micro, Small and Medium enterprises and that Ext.P2 is binding on

the 3rd respondent Bank in terms of Ext.P3 circular dated

17.03.2016 issued by the 1st respondent Reserve Bank of India.

The decision of the Apex Court in Pro Knits [(2024) 10 SCC

292] and the decision of the Division Bench in P.K.

Krishnakumar [2024 SCC OnLine Ker 6888] have no

application to the facts of the cases on hand. The contention to

that effect raised by the writ petitioners were not adverted to by

the learned Single Judge in the correct perspective. Other legal

contentions raised by the writ petitioners were also not properly

considered by the learned Single Judge. The learned counsel

would point out that the judgment of the Division Bench in P.K.

Krishnakumar [2024 SCC OnLine Ker 6888] is under

challenge before the Apex Court in SLP(C)No.29302 of 2024,

which is pending consideration. The common judgment of the

learned Single Judge dated 28.02.2025 in W.P.(C)Nos.39257 of 2025:KER:45278

2024 and 7991 of 2025 is under challenge in SLP(C)Nos.10896 of

2025 and 12783 of 2025, which are pending consideration before

the Apex Court.

15. Per contra, the learned Standing Counsel for

Dhanlaxmi Bank for respondents 2 to 4 would contend that the

issue raised in the writ petitions are covered by the decision of the

Apex Court in Pro Knits [(2024) 10 SCC 292] and the decision

of the Division Bench in P.K. Krishnakumar [2024 SCC OnLine

Ker 6888]. Therefore, the learned Single Judge cannot be found

fault with, in dismissing the writ petitions, for the reasons stated

in the impugned judgment, relying on the law laid down in the

said decisions. After considering the pleadings and materials on

record, the learned Single Judge rightly found that it was not

disputed that the claims presently raised by the writ petitioners

have not been raised in any previous litigations and that they have

been raised for the first time only after the accounts have been

classified as NPA.

16. In paragraphs 3 and 4 of the impugned judgment dated

11.03.2025, the learned Single Judge has referred to the

contentions advanced by the learned counsel for the writ 2025:KER:45278

petitioners. Paragraphs 3 and 4 of the impugned judgment read

thus;

"3. Sri. Mathews J. Nedumpara, the learned counsel appearing for the petitioners would submit that the borrowers are entitled to the benefits of the framework for revival and rehabilitation of Micro, Small and Medium Enterprises as contained in the notification produced as Ext.P2 in W.P.(C)No.46514 of 2024. It is submitted that Ext.P2 is binding on the Bank in terms of Ext.P3 Circular dated 17.03.2016 issued by the RBI. It is submitted that, when a unit is registered as MSME, Ext.P2 requires that the loan account shall be referred to a committee known as the Committee for Stressed Micro, Small and Medium Enterprises for the implementation of a corrective action plan which may include rectification and restructuring and only when rectification or restructuring is not possible, can the Bank proceed for recovery. It is submitted that the framework contains detailed guidelines for restructuring/rectification and any action for recovery without considering the scope of rectification or restructuring would be contrary to the statutory framework and the guidelines issued by the RBI.

4. It is submitted that the judgment of the Supreme Court in Pro Knits v. Canara Bank [(2024) 10 SCC 292] deals with the situation where no claim was made by the unit in question that it was an MSME. It is submitted that where the Bank does not dispute that the borrower is an MSME, the question of identification upon a claim being raised by the borrower that the matter is to be referred to the 2025:KER:45278

Committee for a corrective action plan as noticed above does not arise. It is submitted that it is clear from the judgment in Pro Knits (supra), especially paragraph No.16 thereof that where there are materials already before the Bank which show that the borrower is to be classified as an MSME, the failure of the Bank to refer the issue for consideration of the Committee is clearly illegal and contrary to the circulars issued by the RBI. It is submitted that the judgment of the Division Bench of this Court in P.K. Krishnakumar v. IndusInd Bank [2024 SCC OnLine Ker 6888] does not lay down the correct law and cannot be treated as a binding precedent. It is submitted that the judgment of the Supreme Court in Zee Telefilms Ltd. v. Union of India [(2005) 4 SCC 649] is the authority for the proposition that no judgment should be read as a statute. It is submitted that the recent judgment of the Supreme Court in NBCC (India) Ltd. v. The State of West Bengal [2025 SCC OnLine SC 73] establishes that MSMEs are the backbone of the economy and provide employment to 62% of the country's workforce, contribute 30% to India's GDP and account for around 45% of India's total exports. It is submitted that it is in this background that the framework for revival and rehabilitation of MSMEs has been conceived and, therefore, the rights conferred on the borrowers under the provisions of the framework should not be denied to them. It is submitted that the petitioners are entitled to a direction that all proceedings under the SARFAESI Act shall remain suspended till action in terms of the Ext.P2 framework is taken by the respondent Bank. The learned counsel also refers to the reliefs sought in both the 2025:KER:45278

writ petitions and states that the matter should not be decided without issuing notice to the various authorities, including the RBI and the Union of India in the Ministry of Micro, Small and Medium Enterprises."

17. In paragraphs 5 and 6 of the impugned judgment dated

11.03.2025, the learned Single Judge has referred to the

contentions advanced by the learned Standing Counsel for the 3rd

respondent Bank. Paragraphs 5 and 6 of the impugned judgment

read thus;

"5. Sri. C.K. Karunakaran, the learned counsel appearing for the respondent Bank, vehemently opposes the grant of any relief to the petitioners. It is submitted that the issue raised in these writ petitions is squarely covered against the petitioners by the judgment of the Supreme Court in Pro Knits (supra) as also the judgment of the Division Bench of this Court in P.K. Krishnakumar (supra). It is submitted that a reading of the judgment of the Supreme Court in Pro Knits (supra) will indicate beyond doubt that a claim for restructuring, etc., in terms of Ext.P2 framework will arise only if such claim is made by the borrower prior to the declaration of the account as 'Non-Performing Asset' (NPA). It is submitted that, in the facts of the present case, no such claim was made by the borrowers. The learned counsel appearing for the respondent Bank referred to Ext.R2(a) communication dated 28.01.2025 produced along with the statement filed in W.P.(C)No.45166 of 2024 to contend that the Bank had actually communicated to the borrowers in 2025:KER:45278

these cases that they are in Special Mention Account (SMA) category and calling upon the borrowers to submit a detailed action plan in respect of the points mentioned in the communication. It is submitted that the borrowers failed to submit any action plan and therefore, the Bank was forced to initiate proceedings under the SARFAESI Act against the borrowers. It is submitted that, having failed to submit any action plan pursuant to the communication issued by the Bank before the account turned into a 'NPA' status, the borrowers cannot now contend that they are entitled to be considered in terms of Ext.P2. It is submitted that the borrowers in these cases had conducted previous litigations before this Court as is evident from Ext.P14 judgment in W.P.(C)No.38732 of 2023. It is submitted that the Managing Director of M/s.M.D. Esthappan Infrastructure Pvt. Ltd had filed W.P.(C)No.22424 of 2024 before this Court. It is submitted that the very same group has also filed W.P.(C)No.35456 of 2024 before the High Court of Bombay and has also approached the Debt Recovery Tribunal by invoking Section 17 of the SARFAESI Act. It is submitted that the borrowers had also initiated proceedings by filing a civil suit as S.T. No.18939 of 2024 before the High Court of Bombay. It is submitted that in the earlier round of litigations conducted before this Court, the borrowers had no case that they were entitled to the benefits of Exts.P2 and P3. It is submitted that in such circumstances, the issue is clearly covered against the petitioners by the judgment of the Division Bench of this Court in P.K. Krishnakumar (supra).

2025:KER:45278

6. The learned counsel appearing for the respondent Bank also submits that the petitioners in W.P.(C)No.46514 of 2024 are also not entitled to the benefit of Exts.P2 and P3 as it is clear from a reading of Ext.P3 guidelines issued by the RBI that where the loan exposure is above Rs.25 crores, the same will continue to be governed by the guidelines for Corporate Debt Restructuring (CDR)/Joint Lenders' Forum (JLF) mechanism and not by Ext.P2 framework. It is submitted that the liability of the petitioners in W.P.(C)No.46514 of 2024 is in excess of Rs.25 crores. The learned counsel for the respondent Bank also placed reliance on the judgment of the Supreme Court in Celir LLP v. Sumati Prasad Bafna [2024 SCC OnLine SC 3727] to contend that the petitioners are not entitled to conduct piecemeal litigations where issues are deliberately fragmented across separate proceedings to gain an unfair advantage. It is submitted that the issues raised by the petitioners are also covered against the petitioners by the judgment of this Court in W.P.(C)No.45285 of 2024, where the very same contentions had been considered and rejected following the law laid down in P.K. Krishnakumar (supra)."

18. A reading of the impugned judgment dated 11.03.2025

of the learned Single Judge would show that though various reliefs

including declaratory reliefs were sought for in the writ petitions,

the arguments advanced by the learned counsel for the writ

petitioners were confined to the contentions referred to in 2025:KER:45278

paragraphs 3 and 4 of that judgment. The learned Single Judge

considered the said contentions with reference to the rival

contentions raised by the learned Standing Counsel for the 3 rd

respondent Bank, which were noted in paragraphs 5 and 6 of the

impugned judgment, and dismissed the writ petitions, after taking

note of the law laid down in the decisions referred to therein.

19. As already noticed hereinbefore, in W.P.(C)No.45166 of

2024, the document marked as Ext.P7 is a notice dated

16.08.2023 issued to the appellants and two others, by the 4 th

respondent Authorised Officer of the 3 rd respondent Bank,

invoking the provisions under Section 13(2) of the SARFAESI Act

in respect of the credit facilities availed by the appellants, wherein

it is stated that due to the default in repayment of the secured

loan/financial assistance in violation of the stipulations in the

sanction terms, loan agreements and security documents, the

Bank has classified the said accounts as Non-Performing Asset

(NPA), as defined in clause (o) of Section 2 of the SARFAESI Act,

with effect from 31.07.2023. Ext.P8 is a copy of the objection

dated 11.10.2023 of the 1st appellant, under Section 13(3A) of the

SARFAESI Act, to Ext.P7 notice dated 16.08.2023 of the 4 th

respondent Authorised Officer, wherein it is stated that the 2025:KER:45278

classification of the accounts as NPA, with effect from 31.07.2023,

violates Ext.P5 notification dated 29.05.2015 issued by the 5 th

respondent Ministry under Section 9 of MSMED Act and Ext.P6

notification dated 17.03.2016 issued by the 1st respondent

Reserve Bank of India. The 4th respondent received Ext.P8

objection on 16.10.2023, to which Ext.P9 reply dated 18.10.2023

was issued, pointing out that the credit facilities availed by the

appellants have already been classified as NPA as on 16.08.2023,

by allowing 60 days' time to close the accounts. Ext.P8 objection

is only to protract the recovery proceedings initiated by the Bank.

On receipt of Ext.P9 reply, the 1st appellant submitted Ext.P10

representation dated 25.10.2023. Similarly, in W.P.(C)No.46514

of 2024 the document marked as Ext.P4 is a notice dated

16.08.2023 issued to the appellants and two others, by the 4 th

respondent Authorised Officer of the 3 rd respondent Bank,

invoking the provisions under Section 13(2) of the SARFAESI Act

in respect of the credit facilities availed by the appellants, wherein

it is stated that due to the default in repayment of the secured

loan/financial assistance in violation of the stipulations in the

sanction terms, loan agreements and security documents, the

Bank has classified the said accounts as Non-Performing Asset 2025:KER:45278

(NPA), as defined in clause (o) of Section 2 of the SARFAESI Act,

with effect from 31.07.2023. Ext.P5 is a copy of the objection

dated 11.10.2023 of the 1st appellant, under Section 13(3A) of the

SARFAESI Act, to Ext.P4 notice dated 16.08.2023 of the 4 th

respondent Authorised Officer, wherein it is stated that the

classification of the accounts as NPA, with effect from 31.07.2023,

violates Ext.P2 notification dated 29.05.2015 issued by the 5 th

respondent Ministry under Section 9 of MSMED Act and Ext.P3

notification dated 17.03.2016 issued by the 1st respondent

Reserve Bank of India. The 4th respondent received Ext.P5

objection on 16.10.2023, to which Ext.P6 reply dated 18.10.2023

was issued, pointing out that the credit facilities availed by the

appellants have already been classified as NPA as on 16.08.2023,

by allowing 60 days' time to close the accounts. Ext.P8 objection

is only to protract the recovery proceedings initiated by the Bank.

On receipt of Ext.P6 reply, the 1st appellant submitted Ext.P7

representation dated 25.10.2023. In the impugned judgment, the

learned Single Judge noticed that Ext.R2(a) communication dated

28.01.2025 produced along with the statement filed by the

learned Standing Counsel for the 3rd respondent Bank in

W.P.(C)No.45166 of 2024 indicates that the Bank had actually 2025:KER:45278

informed the writ petitioners that their accounts are in Special

Mention Account (SMA) category and called upon them to submit

proposals. However, no proposals were submitted by the writ

petitioners.

20. In Kotak Mahindra Bank Ltd. v. Girnar

Corrugators (P) Ltd. [(2023) 3 SCC 210], a Two-Judge Bench

of the Apex Court was dealing with a case in which the Civil Appeal

filed by the appellant- secured creditor arose out of the judgment

of a Division Bench of the High Court of Madhya Pradesh at Indore

dated 11.08.2017 in W.A.No.248 of 2017, by which the Division

Bench allowed the said writ appeal preferred by the 1st respondent

therein and set aside the judgment passed by the learned Single

Judge, by holding that the Micro, Small and Medium Enterprises

Development Act, 2006 (MSMED Act) will prevail over the

Securitisation and Reconstruction of Financial Assets and

Enforcement of Security Interest Act, 2002 (SARFAESI Act).

20.1. In Kotak Mahindra Bank Ltd. [(2023) 3 SCC 210],

before the Apex Court, it was contended that there is no

repugnancy between the provisions of the SARFAESI Act and

the MSMED Act. The non-obstante clause in the MSMED Act, i.e.,

Section 24, provides that provisions under Sections 15 to 23 shall 2025:KER:45278

have effect notwithstanding anything inconsistent therewith

contained in any other law for the time being in force. Sections 15

to 23 of the MSMED Act only provide for a special mechanism for

adjudication of the dispute, along with enforcing certain other

contractual and business terms on the parties, such as the time

limit for payments and interest in case of delayed payments. It

was contended that the scheme of Sections 15 to 23 of the MSMED

Act clearly shows that there is no express 'priority' envisaged for

payments under the said Act over the dues of secured creditors or

any taxes or cesses payable to the Central Government or the

State Government or the local authority, as the case may be. In

sharp contrast to this, the scheme of the SARFAESI Act, including

in Section 26E thereof, leaves no room for doubt that the

legislature has expressly and unambiguously provided for a legal

framework exclusively on the issue of 'priority' of payment of dues.

In case of certain other legislations, there is an express provision

in the SARFAESI Act providing how the dues thereunder may

either have a charge over the property or have 'priority over other

dues. Reference was made to the provisions of the Maharashtra

Value Added Tax Act, 2002; the Employees' Provident Funds and

Miscellaneous Provisions Act, 1952; the Kerala General Sales Tax 2025:KER:45278

Act, 1963; the Workmen's Compensation Act, 1923; the Central

Excise Act, 1944; the Enforcement of Security Interest and

Recovery of Debts Laws and Miscellaneous Provisions

(Amendment) Act, 2016; etc. In the absence of such express

provisions, there can be no basis to ignore the specific scheme of

the SARFAESI Act, in comparison to such specific scheme under

the MSMED Act, with regard to 'priority' of payments. Any such

'priority' over and above the dues of secured creditors or

Government dues has to be expressly and unambiguously

provided for and cannot be read by implication. Therefore, it was

contended that there is no conflict between the two schemes, i.e.,

the MSMED Act and the SARFAESI Act, as far as the specific

subject of 'priority' is concerned. Further, Section 26E of

the SARFAESI Act, being subsequently inserted vide an

amendment of the year 2016, the non-obstante clause in Section

26E of the said Act shall prevail over the provisions of

the MSMED Act. Reliance was placed on the decision of the Apex

Court in Bank of India v. Ketan Parekh [(2008) 8 SCC 148].

It was the case of the 1st respondent that in view of Section 24 of

the MSMED Act, which provides that the provisions of Sections 15

to 23 of the said Act would have overriding effect and shall have 2025:KER:45278

effect notwithstanding anything inconsistent therewith contained

in any other law for the time being in force, and since

the MSMED Act being a later enactment than the SARFAESI Act,

the MSMED Act would prevail over the MSMED Act.

20.2. In Kotak Mahindra Bank Ltd. [(2023) 3 SCC 210],

after considering the rival contentions, the Apex Court noticed that

the short question which requires consideration is whether

the MSMED Act would prevail over the SARFAESI Act and whether

recovery proceedings/recoveries under the MSMED Act would

prevail over the recoveries made/recovery proceedings under the

provisions of the SARFAESI Act. The Apex Court found that

Sections 15 to 23 of the MSMED Act only provide for a special

mechanism for adjudication of the dispute, along with enforcing

certain other contractual and business terms on the parties, such

as the time limit for payments and interest in case of delayed

payments. In the entire MSMED Act, there is no specific express

provision giving 'priority' for payments under the said Act over the

dues of the secured creditors or any taxes or cesses payable to

the Central Government or the State Government or the local

authority, as the case may be. In sharp contrast to this, Section

26E of the SARFAESI Act, which has been inserted vide 2025:KER:45278

Amendment Act of 2016, it provides that notwithstanding anything

inconsistent therewith contained in any other law for the time

being in force, after the registration of security interest, the debts

due to any secured creditor shall be paid in 'priority' over all other

debts and all revenue taxes and cesses and other rates payable to

the Central Government or the State Government or local

authority. However, the priority to secured creditors in payment of

debt as per Section 26E of the SARFAESI Act shall be subject to

the provisions of the Insolvency and Bankruptcy Code (IBC).

Therefore, such dues vis-à-vis dues under the MSMED Act, as per

the decree or order passed by the Facilitation Council, debts due

to the secured creditor shall have a priority in view of Section 26E

of the SARFAESI Act, which is a later enactment in point of time

than the MSMED Act.

20.3. In Kotak Mahindra Bank Ltd. [(2023) 3 SCC 210],

the Apex Court noticed that Section 26E of the SARFAESI Act,

which was inserted in 2016, also has a non-obstante clause. If the

two enactments have competing non-obstante provisions and

nothing repugnant, then the non-obstante clause of the

subsequent statute would prevail over the earlier enactments. As

per the settled position of law, if the legislature confers the later 2025:KER:45278

enactment with a non-obstante clause, it means the legislature

wanted the subsequent/later enactment to prevail. Thus, a

'priority' conferred/provided under Section 26E of

the SARFAESI Act would prevail over the recovery mechanism of

the MSMED Act. It has to be considered along with the fact that

under the provisions of the MSMED Act, more particularly Sections

15 to 23, no 'priority' is provided with respect to the dues under

the said Act, like Section 26E of the SARFAESI Act. Sections 15 to

23 of the MSMED Act provide a special mechanism for adjudication

of disputes and to adjudicate and resolve the disputes between

the supplier and buyer-micro or small enterprise. The said Act

does not provide any priority over the debt dues of the secured

creditor akin to Section 26E of the SARFAESI Act. At the most, the

decree/order/award passed by the Facilitation Council shall be

executed as such and the micro or small enterprise in whose

favour the award or decree has been passed by the Facilitation

Council shall be entitled to execute the same like other

debts/creditors. Therefore, considering the provisions of Sections

15 to 23, read with Section 24 of the MSMED Act and the

provisions of the SARFAESI Act, as such, there is no repugnancy

between the two enactments, viz. the SARFAESI Act and 2025:KER:45278

the MSMED Act. As such, there is no conflict between the two

schemes, i.e., the MSMED Act and the SARFAESI Act, as far as the

specific subject of 'priority' is concerned. The SARFAESI Act has

been enacted to regulate securitisation and reconstruction of

financial assets and enforcement of security interests and to

provide for a central database of security interests created on

property rights, and for matters connected therewith or incidental

thereto. The SARFAESI Act has been enacted to provide a specific

mechanism/provision for the financial assets and security

interests. It is a special legislation for the enforcement of security

interests created in favour of the secured creditor-financial

institution. Therefore, in absence of any specific provision for

priority of the dues under the MSMED Act, if dues under the said

Act would prevail over the SARFAESI Act, as contended by the 1st

respondent, then in that case, not only the object and purpose of

special enactment, i.e., the SARFAESI Act would be frustrated,

even the later enactment by way of insertion of Section 26E of

the SARFAESI Act would be frustrated. If the submission on behalf

of 1st respondent is accepted, then in that case, Section 26E of

the SARFAESI Act would become nugatory and would become

otiose and/or redundant. Any other contrary view would be 2025:KER:45278

defeating the provision of Section 26E of the SARFAESI Act and

also the object and purpose of the said Act.

20.4. In Kotak Mahindra Bank Ltd. [(2023) 3 SCC 210],

on the facts of the case on hand, the Apex Court noticed that the

Naib Tahsildar was not at all justified in not taking possession of

the secured assets/properties as per order dated 24.09.2014

passed by the District Magistrate under Section 14 of

the SARFAESI Act. The order passed by the Naib Tahsildar refusing

to take possession of the secured assets/properties despite the

order passed under Section 14 of the SARFAESI Act on the ground

that recovery certificates issued by the 1st respondent for recovery

of the orders passed by the Facilitation Council are pending, is

wholly without jurisdiction. Under Section 14 of the SARFAESI Act,

the District Magistrate or the Chief Metropolitan Magistrate, as the

case may be, is required to assist the secured creditor in getting

the possession of the secured assets. Under Section 14 of

the SARFAESI Act, neither the District Magistrate nor the

Metropolitan Magistrate would have any jurisdiction to adjudicate

and/or decide the dispute even between the secured creditor and

the debtor. If any person is aggrieved by the steps under Section

13(4)/order passed under Section 14, then the aggrieved person 2025:KER:45278

has to approach the Debt Recovery Tribunal by way of

appeal/application under Section 17 of the SARFAESI Act.

Therefore, the order passed by the Naib Tahsildar refusing to take

possession pursuant to the order passed by the District Magistrate

under Section 14 of the SARFAESI Act was wholly without

jurisdiction and, therefore, the same was liable to be set aside. In

the result, the Apex Court set aside the judgment dated

11.08.2017 in W.A.No.248 of 2017 of the Division Bench of the

High Court of Madhya Pradesh at Indore and restored the

judgment by the learned Single Judge. The Apex Court held that

so far as recoveries under the SARFAESI Act with respect to the

secured assets would prevail over the recoveries under

the MSMED Act to recover the amount under the award/decree

passed by the Facilitation Council. As rightly observed by the

learned Single Judge, if the 1st respondent is aggrieved by the

order passed by the District Magistrate under Section 14 of

the SARFAESI Act, it will be open for him to initiate proceedings

under Section 17 of the SARFAESI Act, which will be considered in

accordance with law and on its merits and subject to Section 17

and other provisions of the SARFAESI Act.

21. In Pro Knits v. Canara Bank [(2024) 10 SCC 292], 2025:KER:45278

a Two-Judge Bench of the Apex Court was dealing with a batch of

Civil Appeals in which the appellants, who claim themselves to be

the Micro, Small and Medium Enterprises (MSMEs) registered

under the MSMED Act, have challenged the common judgment

dated 11.01.2024 passed by the High Court of Judicature at

Bombay in W.P.(L)No.20100 of 2023 and connected matters,

whereby the High Court dismissed the said writ petitions by

holding that the Banks/Non-Banking Financial Companies (NBFCs)

are not obliged to adopt the restructuring process as contemplated

in the Notification dated 29.05.2015 issued by the Ministry of

Micro, Small and Medium Enterprises, on its own without there

being any application by the petitioners/MSMEs. The High Court,

without expressing any opinion on the merits or the factual

aspects of the writ petitions, granted leave to the appellant-writ

petitioners to agitate the other issues by adopting alternative

remedies as may be available to them under the law.

21.1. In Pro Knits [(2024) 10 SCC 292], before the Apex

Court, the bone of contention raised by the learned counsel for the

appellants was that the respondent Banks could not have classified

the loan accounts of the appellants, who were the MSMEs, as non-

performing assets (NPAs), without following the procedure laid 2025:KER:45278

down in the Instructions for Framework for Revival and

Rehabilitation of MSMEs issued vide the Notification dated

29.05.2015 by the Ministry of Micro, Small and Medium

Enterprises, in exercise of the powers conferred under Section 9

of the MSMED Act. According to the learned counsel, it was

incumbent on the part of the respondent Banks/NBFCs to identify

incipient stress in the account by creating three sub-categories as

mentioned in the said notification and to explore various options

to resolve the stress in the account as contemplated in the said

notification. Further, the said notification and the subsequent

instructions/directions issued by the Central Government and the

Reserve Bank of India are for the purpose of facilitating the

promotion and development and enhancing the competitiveness

of MSMEs and, therefore, it was mandatory on the part of the

respondent Banks/NBFCs to follow the same. Non-observance of

the mandatory instructions contained in the said notification has

rendered all the subsequent actions taken by the respondent

Banks/NBFCs under the SARFAESI Act illegal and void ab initio.

Per contra, the learned counsel for the respondent Banks/NBFCs

contended that the High Court has rightly not considered the

process or procedure laid down in the notification dated 2025:KER:45278

29.05.2015 as mandatory, inasmuch as the provisions contained

in the SARFAESI Act override the provisions of the other Acts

including the MSMED Act, as per Section 35 of the said Act. The

learned counsel for the respondent Banks/NBFCs pointed out that

the appellants concerned had not applied to the respondent

Banks/NBFCs to avail the benefit of the said notification at the

relevant time and respondent Banks/NBFCs have already initiated

and in certain cases concluded the proceedings undertaken under

the SARFAESI Act, after following the due process of law. The

process of restructuring as contemplated in the said notification

and classification of borrower's account as NPA are two

independent subjects and, therefore, it cannot be interpreted that

unless the procedure under the said notification for restructuring

is adopted, the appellants' accounts could not have been classified

as NPAs. According to them, the instructions issued under Section

9 of the MSMED Act are mere directory and not mandatory nor do

they have any statutory force.

21.2. In Pro Knits [(2024) 10 SCC 292], before delving

into the issue involved in the appeals as to whether the notification

dated 29.05.2015 issued by the Central Government in exercise

of the powers conferred under Section 9 of the MSMED Act, as 2025:KER:45278

revised from time to time, is mandatory or directory, the Apex

Court had a glance over the relevant provisions of the MSMED Act.

The Apex Court noticed that the very object and purpose of

the MSMED Act is to provide for facilitating the promotion and

development and enhancing the competitiveness of Micro, Small

and Medium Enterprises and for matters connected therewith and

incidental thereto. Section 9 of the said Act empowers the Central

Government to take measures for the purpose of facilitating such

promotion and development and enhancing the competitiveness

of MSMEs by specifying the programmes, guidelines or

instructions as it may deem fit, by issuing notifications. Section 10

of the said Act states that the policies and practices in respect of

the credit to the Micro, Small and Medium Enterprises shall be

progressive and such as may be specified in the guidelines or

instructions issued by Reserve Bank, from time to time, to ensure

timely and smooth flow of credit to such enterprises, minimise the

incidence of sickness among and enhance the competitiveness of

such enterprises. Section 21 of the Banking Regulation Act, 1949,

empowers the Reserve Bank of India to control advances by

banking companies. The said section inter alia provides that where

the Reserve Bank is satisfied that it is necessary or expedient in 2025:KER:45278

the public interest or in the interest of the depositors or banking

policy so to do, it may determine the policy in relation to advances

to be followed by banking companies generally or by any company

in particular and when the policy has been so determined, all

banking companies or the banking company concerned, as the

case may be, shall be bound to follow the policy as so

determined. Sub-section (3) of Section 21 states that every

banking company shall be bound to comply with any directions

given to it under the said section. Section 35A of the said Act deals

with the power of the Reserve Bank to give directions. As per sub-

section (1) of Section 35A, where the Reserve Bank is satisfied

that in the public interest; or in the interest of banking policy; or

to prevent the affairs of any banking company being conducted in

a manner detrimental to the interests of the depositors or in a

manner prejudicial to the interests of the banking company; or to

secure the proper management of any banking company

generally, it is necessary to issue directions to banking companies

generally or to any banking company in particular, it may, from

time to time, issue such directions as it deems fit, and the banking

companies or the banking company, as the case may be, shall be

bound to comply with such directions. Thus, Section 21 read with 2025:KER:45278

Section 35A makes it clear that the directions issued by the

Reserve Bank of India to the banking companies are binding on

them and they are bound to comply with such directions.

21.3. In Pro Knits [(2024) 10 SCC 292], the Apex Court

noticed that the whole controversy in the appeals centered around

the notification dated 29.05.2015 issued by the Central

Government, in exercise of the powers conferred by Section 9 of

the MSMED Act, which contains the instructions for the Framework

for Revival and Rehabilitation of MSMEs. The Apex Court extracted

the relevant portion of the said notification in para.10 of the

judgment. The Apex Court noticed that the Reserve Bank of India,

in order to make the framework contained in the notification dated

29.05.2015 compatible with the existing regulatory guidelines on

'Income Recognition, Asset Classification and provisioning

pertaining to Advances' issued to the banks, made certain changes

in the said framework, in consultation with the Central

Government and issued revised framework along with the

operating instructions, vide the communication dated 17.03.2016

addressed to all the scheduled commercial banks. In exercise of

the powers conferred by Sections 21 and 35A of the Banking

Regulation Act, the Reserve Bank of India, after having being 2025:KER:45278

satisfied that it was necessary and expedient in the public interest

to do so, issued the master direction, i.e., the Reserve Bank of

India [Lending to Micro, Small and Medium Enterprises (MSME)

Sector] Directions, 2016, vide the notification dated 21.07.2016.

The said directions have been made applicable to every scheduled

commercial bank, excluding the Regional Rural Banks (RRBs)

licensed to operate in India by the Reserve Bank of India. Amongst

the other directions, direction 4 contained in Chapter IV pertained

to the common guidelines/instructions for lending to the MSME

sector. While advising all the scheduled commercial banks to follow

the guidelines/instructions pertaining to MSMEs, it was directed in

Direction 4.8 that the Ministry of Micro, Small and Medium

Enterprises, Government of India, vide their Gazette Notification

dated 29.05.2015 notified 'Framework for Revival and

Rehabilitation of Micro, Small and Medium Enterprises' to provide

a simpler and faster mechanism to address the stress in the

accounts of MSMEs and to facilitate the promotion and

development of MSMEs. The Reserve Bank was advised to issue

necessary instructions to banks for the effective implementation

and monitoring of the said framework. After carrying out certain

changes in the captioned framework, in consultation with the 2025:KER:45278

Government of India, Ministry of MSME, so as to make it

compatible with the existing regulatory guidelines on Income

Recognition, Asset Classification and provisioning pertaining to

Advances issued to banks by the Reserve Bank of India, the

guidelines on the captioned framework along with operating

instructions were issued to banks on 17.03.2016. The revival and

rehabilitation of MSME units having loan limits up to Rs.25 crores

would be undertaken under this framework. Banks were required

to put in place their own Board-approved policy to operationalise

the framework not later than 30.06.2016. The revised framework

supersedes the earlier 'Guidelines on Rehabilitation of Sick Micro

and Small Enterprises' issued vide circular dated 01.11.2012,

except those relating to reliefs and concessions for rehabilitation

of potentially viable units and One Time Settlement, mentioned in

the said circular. The salient features of the framework are that

before a loan account of an MSME turns into a Non-Performing

Asset (NPA), banks or creditors should identify incipient stress in

the account by creating three sub-categories under the Special

Mention Account (SMA) category as given in the Framework; any

MSME borrower may also voluntarily initiate proceedings under

this Framework; committee approach to be adopted for deciding 2025:KER:45278

corrective action plan; time lines have been fixed for taking

various decisions under the Framework. In view of the above, the

Apex Court held that the instructions for the Framework for

Revival and Rehabilitation of Micro, Small and Medium Enterprises

as notified by the Central Government, vide the notification dated

29.05.2015, in exercise of the powers conferred under Section 9

of the MSMED Act, as revised by the RBI Notification dated

17.03.2016, and the master directions, i.e., the Reserve Bank of

India [Lending to Micro, Small and Medium Enterprises (MSEM)

Sector] Directions, 2016, issued by the Reserve Bank of India, in

exercise of the powers conferred by Sections 21 and 35A of the

Banking Regulation Act, having statutory force, are binding on all

scheduled commercial banks, licensed to operate in India by the

Reserve Bank of India, as stated in the said directions. It cannot

be gainsaid that the Banking Regulation Act basically seeks to

regulate banking business and mandates a statutory,

comprehensive and formal structure of banking regulation and

supervision in India.

21.4. In Pro Knits [(2024) 10 SCC 292], the Apex Court

found that Sections 21 and 35A of the Banking Regulation Act

empower the Reserve Bank of India to frame the policy and give 2025:KER:45278

directions to the banking companies in relation to the advances to

be followed by the banking companies. Such directions are to be

read as a supplement to the provisions of the Banking Regulation

Act and accordingly are required to be construed as having

statutory force and are mandatory. As transpiring from the said

instructions/directions, the entire exercise as contained in the

Framework for Revival and Rehabilitation of MSMEs is required to

be carried out by the banking companies before the accounts of

MSMEs turn into a Non-Performing Asset. It is true that the

security interest created in favour of any bank or secured creditor

may be enforced by such creditor in accordance with the

provisions contained in Chapter III of the SARFAESI Act, and that

as per Section 35 of the SARFAESI Act, the provisions of the said

Act have the effect, notwithstanding anything inconsistent

therewith contained in any other law for the time being in force or

any instrument having effect by virtue of any such law. However,

pertinently the whole process of enforcement of security interest

as contained in Chapter III of the SARFAESI Act, could be initiated

only when the borrower makes any default in repayment of

secured debt or any instalment thereof, and his account in respect

of such debt is classified by the secured creditor as non-

2025:KER:45278

performing asset, in view of Section 13(2) of the said Act. What is

contemplated in the Framework for Revival and Rehabilitation of

MSMEs contained in the instructions/Directions stated

hereinabove, is required to be followed prior to the classification

of the borrower's account (in the instant case MSMEs loan

account), as Non-Performing Assets. The said Instructions

contained in the Notification dated 29.05.2015 as part of

measures taken for facilitating the promotion and development of

MSMEs issued by the Central Government in exercise of powers

conferred under Section 9 of the MSMED Act, followed by the

directions issued by the Reserve Bank of India in exercise of the

powers conferred under Sections 21 and 35A of the Banking

Regulation Act, the banking companies though may be secured

creditors as per the definition contained in Section 2(zd) of

the SARFAESI Act, are bound to follow the same, before

classifying the loan account of MSME as Non-Performing Assets.

The Apex Court noticed that under the "Framework for Revival and

Rehabilitation of MSMEs", the banks or creditors are required to

identify the incipient stress in the account of the Micro, Small and

Medium Enterprises, before their accounts turn into Non-

Performing assets, by creating three sub-categories under the 2025:KER:45278

"Special Mention Account" category, however, while creating such

sub-categories, the banks must have some authenticated and

verifiable material with them as produced by the MSME concerned

to show that loan account is of a Micro, Small and Medium

Enterprise, classified and registered as such under

the MSMED Act. Framework for Revival and Rehabilitation of

MSMEs also enables the Micro, Small or Medium Enterprise to

voluntarily initiate the proceedings under the said framework, by

filing an application along with the affidavit of an authorised

person. Therefore, the stage of identification of incipient stress in

the loan account of MSMEs and categorisation under the Special

Mention Account category, before the loan account of MSME turns

into Non-Performing Asset is a very crucial stage, and therefore it

would be incumbent on the part of the MSME concerned also to

produce authenticated and verifiable documents/material for

substantiating its claim of being MSME, before its account is

classified as Non-Performing Asset. If that is not done, and once

the account is classified as a Non-Performing Asset, the banks,

i.e., the secured creditors, would be entitled to take recourse to

Chapter III of the SARFAESI Act for the enforcement of the

security interest.

2025:KER:45278

21.5. In Pro Knits [(2024) 10 SCC 292], the Apex Court

noticed that sufficient safeguards have been provided under

Chapter III of the SARFAESI Act for safeguarding the interest of

the defaulters-borrowers for giving them opportunities to

discharge their debt. However, if at the stage of classification of

the loan account of the borrower as Non-Performing Asset, the

borrower does not bring to the notice of the bank/creditor

concerned that it is a Micro, Small or Medium Enterprise under

the MSMED Act and if such an enterprise allows the entire process

for enforcement of security interest under the SARFAESI Act to be

over, or it having challenged such action of the bank/creditor

concerned in the court of law/tribunal and having failed, such an

enterprise could not be permitted to misuse the process of law for

thwarting the actions taken under the SARFAESI Act by raising the

plea of being an MSME at a belated stage. Suffice it to say, when

it is mandatory or obligatory on the part of the Banks to follow the

instructions/directions issued by the Central Government and the

Reserve Bank of India with regard to the Framework for Revival

and Rehabilitation of MSMEs, it would be equally incumbent on the

part of the MSMEs concerned to be vigilant enough to follow the

process laid down under the said framework, and bring to the 2025:KER:45278

notice of the Banks concerned, by producing authenticated and

verifiable documents/material to show its eligibility to get the

benefit of the said framework. In that view of the matter, the Apex

Court held that the findings recorded by the High Court in the

impugned judgment that the banks are not obliged to adopt the

restructuring process on its own or that the framework contained

in the notification dated 29.05.2015, as revised from time to time

could not be said to be mandatory in nature, are highly erroneous

and cannot be countenanced. The instructions/directions issued

by the Central Government under Section 9 of the MSMED Act and

by the Reserve Bank of India under Section 21 and Section 35A

have statutory force and are binding on all the banking companies.

Therefore, the Apex Court set aside the impugned judgment of the

High Court [A. Navinchandra Steels (P) Ltd. v. Union of India,

(2024) 246 Comp Cas 402]. Since, it has been submitted by the

learned counsel for the respondent Banks that in all the cases, the

proceedings under the SARFAESI Act have already been

concluded and the possession of the respective premises of the

petitioners has already been taken over, the Apex Court did not

remanded the matters to the High Court for deciding the writ

petitions afresh. However, since the High Court has not dealt with 2025:KER:45278

the other issues based on the factual aspects of the writ petitions,

the Apex Court clarified that it would be open for the appellants to

take recourse to any remedy as may be legally available to them

for agitating the issues not decided by the High Court in the

impugned judgment and the appeals were allowed to the above

extent.

22. In P.K. Krishnakumar v. IndusInd Bank [2024

SCC OnLine Ker 6888], a Division Bench of this Court was

dealing with a writ appeal filed by the petitioners in W.P.(C)No.

41576 of 2023 challenging the judgment of the learned Single

Judge dated 24.10.2024 in that writ petition, which was one filed

by them seeking nine reliefs, including various declarations

primarily concerning the action of the respondent Bank in

proceeding under Section 14 of the SARFAESI Act. The main

contention was based on the claimed status of the appellant

enterprise as a Micro, Small and Medium Enterprise (MSME). The

appellants had approached the respondent Bank for financial

assistance. They were granted financial assistance, by way of a

loan against property, working capital for a sum of

Rs.1,25,01,220/- and another loan account of Rs.24,00,000/-. As

per the terms and conditions of the loan agreement, the appellants 2025:KER:45278

were liable to repay the loan amounts along with interest. The

Bank proceeded against the appellants since they failed and

neglected to pay the dues. The accounts became Non-Performing

Assets on 06.1.2022. Pursuant thereto, the Authorised Officer of

the respondent Bank issued notice to the appellants on

04.04.2022, under Section 13(2) of the SARFAESI Act calling

upon them to make payment of a sum of Rs.1,54,92,422/- with

interest, within a period of 60 days, failing which the respondent

Bank would proceed under the SARFAESI Act. However, no

amount was paid. The respondent Bank, thereafter, moved the

Additional Chief Judicial Magistrate, Ernakulam, under

Section 14 of the SARFAESI Act to seek possession of the secured

asset. The Magistrate Court passed an order on 03.03.2023 under

Section 14 of the SARFAESI Act. An Advocate Commissioner was

appointed, who issued notice to the Appellants on 24.04.2023

stating that the physical possession of the secured asset would be

taken on 06.05.2023 or thereafter. The appellants filed W.P.(C)No.

15055 of 2023, which was disposed of on 04.09.2023. Thereafter,

the appellants filed W.P.(C)No.31724 of 2023 for consideration of

their representation for One Time Settlement. The said writ

petition was disposed of on 16.10.2023, directing the respondent 2025:KER:45278

Bank to consider their representation and protecting their

possession for a week. No amount was paid, and a third writ

petition, i.e. W.P.(C)No. 41576 of 2023, came to be filed raising

various grounds based on the provisions of the MSMED Act and

the notification issued thereunder. The learned Single Judge

considered the contentions and following the decision of the Apex

Court in Pro Knits [(2024) 10 SCC 292] that a framework under

the notification issued under the MSMED Act also enables the

MSME to initiate proceedings voluntarily, and it would be

incumbent on the part of MSME, at the stage of identification of

incipient stress, to produce an authenticated and verifiable

document, observed that the appellants failed to do so and

thereafter they cannot be heard to raise such contentions. The

learned Single Judge found that the conduct of the appellants was

nothing but an attempt to postpone and stall the recovery

proceedings and dismissed the writ petition. Feeling aggrieved,

the appellants filed W.A.No.1728 of 2024 under Section 5(i) of the

Kerala High Court Act, 1958.

22.1. In P.K. Krishnakumar [2024 SCC OnLine Ker

6888], before the Division Bench, it was contended that, though

it is correct that the appellants have not raised the ground of the 2025:KER:45278

enterprise being an MSME at an early stage and in the earlier

round of writ petitions, the appellants cannot be estopped from

raising legal contentions which go to the root of the case. There

can be no estoppel against a statute. Also, the doctrine of res

judicata can only be applied to disputed questions of fact and

evidence and not to legal position, as it is a basic position that

there can be no estoppel against law. The Ministry of Micro, Small

and Medium Enterprises, in pursuance of the power under Section

9 of the MSMED Act, has issued a notification dated 29.05.2015

laying down the framework for the revival and rehabilitation of

MSME. Under clause (1)(2), the MSME may voluntarily initiate

proceedings if it apprehends the failure of its business or its

inability. There is no mandate for the MSME, and it is a voluntary

action. On the other hand, the framework mandates banks and

creditors to adhere to clause (1) with respect to the identification

of incipient stress. Therefore, merely because the MSME did not

raise the ground with respect to the notification at the time of

identification cannot result in estoppel. In fact, it is a failure of

duty of the banks and creditors to adhere to the notification and

considering the beneficial objective of the notifications, the MSME

should be permitted to raise the ground at any time of the 2025:KER:45278

proceedings. A Committee constituted under the notification

performs judicial functions, as seen from the nature of its power.

Therefore, an elaborate methodology has been laid down. The

Reserve Bank of India has also issued certain guidelines for the

revival of MSMEs. Therefore, these guidelines should have been

adhered to. Though the appellants are educated, they were not

aware of these intrinsic positions of law and, therefore, merely

because the appellants failed to point out the status of MSME, it

cannot be held against them. Even assuming that the appellants

have not repaid the amount and equitable considerations may be

against them, the statutory protection available to the appellants

cannot be taken away. Therefore, the impugned judgment and the

action taken by the respondent Bank under the SARFAESI

Act ought to be set aside. Per contra, the learned counsel for the

respondent Bank submitted that nothing stopped the appellant

enterprise from advancing an argument based on its alleged status

as an MSME at the inception and in the two writ petitions filed by

them. In fact, the appellants had sought repayment by way of

installments, and now this is the third attempt on some grounds

to stall the recovery proceedings. The learned counsel submitted

that the law laid down by the Apex Court in Pro Knits [(2024) 2025:KER:45278

10 SCC 292] is clear and the learned Single Judge was not in

error in following the same.

22.2. In P.K. Krishnakumar [2024 SCC OnLine Ker

6888], after considering the rival contentions, the Division Bench

noticed that the Apex Court in Pro Knits [(2024) 10 SCC 292]

had examined the scheme of MSMED Act in conjunction with the

SARFAESI Act and had accepted the contention of the MSMEs that

they could have a special status as regards recovery of loans.

However, after concluding so, the Apex Court observed thus;

"16. We may hasten to add that under the "Framework for Revival and Rehabilitation of MSMEs", the banks or creditors are required to identify the incipient stress in the account of the Micro, Small and Medium Enterprises, before their accounts turn into non-performing assets, by creating three sub-categories under the "Special Mention Account"

Category, however, while creating such sub-categories, the Banks must have some authenticated and verifiable material with them as produced by the concerned MSME to show that loan account is of a Micro, Small and Medium Enterprise, classified and registered as such under the MSMED Act. The said Framework also enables the Micro, Small or Medium Enterprise to voluntarily initiate the proceedings under the said Framework, by filing an application along with the affidavit of an authorised person. Therefore, the stage of identification of incipient stress in the loan account of MSMEs and categorisation under the Special Mention 2025:KER:45278

Account category, before the loan account of MSME turns into NPA is a very crucial stage, and therefore it would be incumbent on the part of the concerned MSME also to produce authenticated and verifiable documents/material for substantiating its claim of being MSME, before its account is classified as NPA. If that is not done, and once the account is classified as NPA, the banks, i.e., secured creditors would be entitled to take the recourse to Chapter III of the SARFAESI Act for the enforcement of the security interest.

17. It is also pertinent to note that sufficient safeguards have been provided under the said Chapter for safeguarding the interest of the Defaulters-Borrowers for giving them opportunities to discharge their debt. However, if at the stage of classification of the loan account of the borrower as NPA, the borrower does not bring to the notice of the concerned bank/creditor that it is a Micro, Small or Medium Enterprise under the MSMED Act and if such an Enterprise allows the entire process for enforcement of security interest under the SARFAESI Act to be over, or it having challenged such action of the concerned bank/creditor in the court of law/tribunal and having failed, such an Enterprise could not be permitted to misuse the process of law for thwarting the actions taken under the SARFAESI Act by raising the plea of being an MSME at a belated stage. Suffice it to say, when it is mandatory or obligatory on the part of the Banks to follow the Instructions/Directions issued by the Central Government and the Reserve Bank of India with regard to the Framework for Revival and Rehabilitation of MSMEs, it would be equally incumbent on the part of the 2025:KER:45278

concerned MSMEs to be vigilant enough to follow the process laid down under the said Framework, and bring to the notice of the concerned Banks, by producing authenticated and verifiable documents/material to show its eligibility to get the benefit of the said Framework."

(emphasis originally supplied)

The Apex Court, therefore, has laid down the position of law that

if, at the stage of classification of the loan account, the borrower

does not bring to the notice of the Bank that it is an MSME and

allow the entire process to go through, then it will be precluded

from raising it at the belated stage. This dicta is very clear and is

binding.

22.3. In P.K. Krishnakumar [2024 SCC OnLine Ker

6888], the Division Bench noticed that the appellants are mixing

up several issues which have different connotations, such as res

judicata, estoppel, waiver and acquiescence. The waiver and

acquiescence will stand on a completely different footing than an

estoppel. If a party knowingly permits a certain state of affairs to

go through, the concept of waiver and acquiescence also comes

into play. On the facts of the case on hand, the Division Bench

noticed that the appellants permitted the state of affairs to prevail,

including that of seeking repayment by installments, and 2025:KER:45278

therefore, clearly benefited from the delay, which has enured to

their benefit, whereby they have been able to retain the amount

instead of repaying the same. The observations of the Apex Court

in paragraph 17 of the decision in Pro Knits [(2024) 10 SCC

292] lay down the principle that the borrowers have to be diligent,

and if they knowingly permit the state of affairs to continue, they

will be precluded from raising the challenge. The case is not only

of estoppel, as argued, but of acquiescence and waiver as well.

The appellants have sidestepped this aspect of the matter and

have focused entirely on the principle of estoppel. Even otherwise,

the clear dicta of the Apex Court in Pro Knits [(2024) 10 SCC

292] leaves no room to accept the contention raised by the

appellants.

22.4. In P.K. Krishnakumar [2024 SCC OnLine Ker

6888], the Division Bench noticed further that, in the earlier two

writ petitions, there is not even a whisper of the appellant

enterprise being an MSME. The argument that the appellants were

not aware of the status of the enterprise as an MSME is too far-

fetched to believe when they had filed two writ petitions through

legal counsel. A lame explanation is given that the appellants were

unaware of their rights, which the Division Bench found entirely 2025:KER:45278

unacceptable. It is nowhere stated that the appellants are

illiterate. Therefore, the Division Bench concluded that the

attempt of the appellants is only to raise repeated challenges in

the Court to stall the repayment. Before the Division Bench, the

learned counsel for the respondent Bank pointed out that the

appellants paid not a single paisa, and the entire loan amount has

been defalcated.

22.5. In P.K. Krishnakumar [2024 SCC OnLine Ker

6888], the Division Bench found that the appellants' argument

that the High Court must intervene, no matter how they conducted

themselves, proceeds on a complete misunderstanding of the

nature of writ jurisdiction. There are two separate issues. One,

whether the respondent Bank lacked the authority to proceed.

Second, whether the appellants' conduct disqualifies or disentitles

them from invoking equity jurisdiction. In cases where a borrower

who qualifies as MSME does not initially raise its status to

challenge the Bank's recovery proceedings under the SARFAESI

Act but instead participates fully in the process without objection,

cannot later use their MSME status to argue that the proceedings

were without jurisdiction. The power of the High Court under

Article 226 of the Constitution of India is discretionary based on 2025:KER:45278

the principles of fairness and justice, which include examining the

conduct of the parties involved. When the appellants, by their

actions, accepted the Bank's authority without objection, the High

Court will refuse to exercise its writ jurisdiction to assist such

appellants, even if there are questions about the jurisdiction of the

Bank. This is because the appellants' own conduct disqualifies

them from claiming such relief. When the High Court declines to

interfere in such circumstances, it does not mean that the

appellants' waiver vested the Bank with jurisdiction, assuming it

is inherently lacking; it means that the borrower is not entitled to

invoke writ jurisdiction irrespective of whether the Bank's actions

are without jurisdiction or not. These two concepts are distinct,

and the distinction is emphasised by the Apex Court in Pro Knits

[(2024) 10 SCC 292]. The Division Bench, therefore, found no

error in the view taken by the learned Single Judge in the

impugned judgment, which follows the law laid down by the Apex

Court in Pro Knits [(2024) 10 SCC 292]. Accordingly, the writ

appeal was dismissed.

23. The learned counsel for the appellants pointed out that

the judgment of the Division Bench of this Court in P.K.

Krishnakumar [2024 SCC OnLine Ker 6888] is already under 2025:KER:45278

challenge before the Apex Court in SLP(C)No.29302 of 2024,

which is pending consideration. Therefore, the learned Single

Judge went wrong in dismissing the writ petitions filed by the

respective borrowers, relying on the decision of the Division Bench

in P.K. Krishnakumar [2024 SCC OnLine Ker 6888]. The

common judgment of the learned Single Judge dated 28.02.2025

in W.P.(C)Nos.39257 of 2024 and 7991 of 2025 is also under

challenge in SLP(C)Nos.10896 of 2025 and 12783 of 2025, which

are pending before the Apex Court.

24. On the aforesaid submission made by the learned

counsel for the appellants, we notice the judgment of a Division

Bench of this Court in Abdu Rahiman v. District Collector,

Malappuram [2009 (4) KHC 283], wherein it was held that

even when a decision of the Division Bench is stayed by the Apex

Court, the learned Single Judge is bound to follow the decision of

the Division Bench, as it continues to be a binding precedent for

the learned Single Judge. The interim order of stay by the Apex

Court only relieves the parties concerned from obeying the

judgment under appeal. In the said decision the Division Bench

has relied on the judgment of the Division Bench in Kannappan

v. Regional Transport Officer [1988 (1) KLT 902] and the 2025:KER:45278

judgment of the Apex Court in Official Liquidator v. Dayanand

[(2008) 10 SCC1]. Therefore, the learned Single Judge cannot

found fault with in dismissing the writ petitions relying on the

decision of the Division Bench of this Court in P.K. Krishnakumar

[2024 SCC OnLine Ker 6888], which was one rendered relying

on the decision of the Apex Court in Pro Knits [(2024) 10 SCC

292].

25. In Pro Knits [(2024) 10 SCC 292] the Apex Court

found that the framework for Revival and Rehabilitation of MSMEs

also enables the Micro, Small or Medium Enterprise to voluntarily

initiate the proceedings under the said framework, by filing an

application along with the affidavit of an authorised person.

Therefore, the stage of identification of incipient stress in the loan

account of MSMEs and categorisation under the Special Mention

Account category, before the loan account of MSME turns into Non-

Performing Asset is a very crucial stage, and therefore it would be

incumbent on the part of the MSME concerned also to produce

authenticated and verifiable documents/material for

substantiating its claim of being MSME, before its account is

classified as Non-Performing Asset. If that is not done, and once

the account is classified as a Non-Performing Asset, the banks, 2025:KER:45278

i.e., the secured creditors, would be entitled to take recourse to

Chapter III of the SARFAESI Act for the enforcement of the

security interest. If at the stage of classification of the loan

account of the borrower as Non-Performing Asset, the borrower

does not bring to the notice of the bank/creditor concerned that it

is a Micro, Small or Medium Enterprise under the MSMED Act and

if such an enterprise allows the entire process for enforcement of

security interest under the SARFAESI Act to be over, or it having

challenged such action of the bank/creditor concerned in the court

of law/tribunal and having failed, such an enterprise could not be

permitted to misuse the process of law for thwarting the actions

taken under the SARFAESI Act by raising the plea of being an

MSME at a belated stage.

26. In P.K. Krishnakumar [2024 SCC OnLine Ker

6888], the specific contention raised before the Division Bench

was that, though it is correct that the appellants have not raised

the ground of the enterprise being an MSME at an early stage and

in the earlier round of writ petitions, the appellants cannot be

estopped from raising legal contentions which go to the root of the

case. In paragraph 14 of the judgment, the Division Bench

extracted paragraphs 16 and 17 of the decision of the Apex Court 2025:KER:45278

in Pro Knits [(2024) 10 SCC 292] and stated in categorical

terms that the dicta laid down by the Apex Court is that if, at the

stage of classification of the loan account, the borrower does not

bring to the notice of the Bank that it is an MSME and allow the

entire process to go through, then it will be precluded from raising

it at the belated stage. In the said decision, the Division Bench

found that the argument of the appellants that the High Court

must intervene, no matter how they conducted themselves,

proceeds on a complete misunderstanding of the nature of the writ

jurisdiction.

27. In the instant case, as stated in the notices dated

16.08.2023 issued by the authorised officer of the 3rd respondent

Bank, which are marked as Ext.P7 in W.P.(C)No.45166 of 2024

and Ext.P4 in W.P.(C)No.46514 of 2024, the borrowers and

guarantors of the respective loan accounts were informed that the

Bank has classified the said accounts as NPA, with effect from

31.07.2023. In the objection dated 11.10.2023 of the respective

borrowers to the notice issued under Section 13(2) of the

SARFAESI Act, which are marked as Ext.P8 in W.P.(C)No.45166 of

2024 and Ext.P5 in W.P.(C)No.46514 of 2024, it was pointed out

that the classification of the loan accounts as NPA, with effect from 2025:KER:45278

31.07.2023 violates Ext.P5 notification dated 29.05.2015 issued

by the 5th respondent Ministry under Section 9 of MSMED Act and

Ext.P6 notification dated 17.03.2016 issued by the 1st respondent

Reserve Bank of India. In paragraph 8 at page 19 of the impugned

judgment dated 11.03.2025, the learned Single Judge noticed that

it was not disputed that the claims presently raised have not been

raised in any previous litigations and they have been raised for the

first time only after the accounts have been classified as NPA.

28. In view of the law laid down by the Apex Court in Pro

Knits [(2024) 10 SCC 292] and that laid down by the Division

Bench of this Court in P.K. Krishnakumar [2024 SCC OnLine

Ker 6888] if, at the stage of classification of the loan accounts as

NPA, the writ petitioners-borrowers do not bring to the notice of

the Bank that it is an MSME and allowed the proceedings under

the SARFAESI Act to go through, then they will be precluded from

raising it at the belated stage. The learned Single Judge, after

taking note of the law laid down in the decisions referred to supra,

arrived at a conclusion that the writ petitioners-borrowers are not

entitled to raise the plea of being an MSME at a belated stage,

having failed to bring to the notice of the 3rd respondent Bank that

it is an MSME before classification of the loan accounts as NPA.

2025:KER:45278

29. In Kotak Mahindra Bank Ltd. [(2023) 3 SCC 210],

the Apex Court noticed that the order passed by the Naib Tahsildar

refusing to take possession of the secured assets/properties

despite the order passed under Section 14 of the SARFAESI Act on

the ground that recovery certificates issued by the 1st respondent

for recovery of the orders passed by the Facilitation Council are

pending, is wholly without jurisdiction. Under Section 14 of

the SARFAESI Act, neither the District Magistrate nor the

Metropolitan Magistrate would have any jurisdiction to adjudicate

and/or decide the dispute even between the secured creditor and

the debtor. If any person is aggrieved by the steps under Section

13(4)/order passed under Section 14, then the aggrieved person

has to approach the Debt Recovery Tribunal by way of

appeal/application under Section 17 of the SARFAESI Act.

30. In South Indian Bank Ltd. v. Naveen Mathew

Philip [2023 SCC online (SC) 435], in the context of the

challenge made against the notices issued under Section 13(4) of

the SARFAESI Act, the Apex Court reiterated the settled position

of law on the interference of the High Court invoking Article 226

of the Constitution of India in commercial matters, where an

effective and efficacious alternative forum has been constituted 2025:KER:45278

through a statute. In the said decision, the Apex Court took

judicial notice of the fact that certain High Courts continue to

interfere in such matters, leading to a regular supply of cases

before the Apex Court. The Apex Court reiterated that a writ

of certiorari is to be issued over a decision when the court finds

that the process does not conform to the law or the statute. In

other words, courts are not expected to substitute themselves

with the decision-making authority while finding fault with the

process along with the reasons assigned. Such a writ is not

expected to be issued to remedy all violations. When a Tribunal is

constituted, it is expected to go into the issues of fact and law,

including a statutory violation. A question as to whether such a

violation would be over a mandatory prescription as against a

discretionary one is primarily within the domain of the Tribunal.

The issues governing waiver, acquiescence and estoppel are also

primarily within the domain of the Tribunal. The object and

reasons behind the SARFAESI Act are very clear as observed

in Mardia Chemicals Ltd. v. Union of India [(2004) 4 SCC

311]. While it facilitates a faster and smoother mode of

recovery sans any interference from the court, it does provide a

fair mechanism in the form of the Tribunal being manned by a 2025:KER:45278

legally trained mind. The Tribunal is clothed with a wide range of

powers to set aside an illegal order, and thereafter, grant

consequential reliefs, including repossession and payment of

compensation and costs. Section 17(1) of the SARFAESI Act gives

an expansive meaning to the expression 'any person', who could

approach the Tribunal.

31. In Naveen Mathew Philip [2023 SCC OnLine (SC)

435] the Apex Court noticed that, in matters under the SARFAESI

Act, approaching the High Court for the consideration of an offer

by the borrower is also frowned upon by the Apex Court. A writ

of mandamus is a prerogative writ. The court cannot exercise the

said power in the absence of any legal right. More circumspection

is required in a financial transaction, particularly when one of the

parties would not come within the purview of Article 12 of

the Constitution of India. When a statute prescribes a particular

mode, an attempt to circumvent that mode shall not be

encouraged by a writ court. A litigant cannot avoid the non-

compliance of approaching the Tribunal, which requires the

prescription of fees, and use the constitutional remedy as an

alternative. In paragraph 17 of the decision, the Apex Court

reiterated the position of law regarding the interference of the 2025:KER:45278

High Courts in matters pertaining to the SARFAESI Act by quoting

its earlier decisions in Federal Bank Ltd. v. Sagar Thomas

[(2003) 10 SCC 733], United Bank of India v. Satyawati

Tondon [(2010) 8 SCC 110], State Bank of Travancore v.

Mathew K.C. [(2018) 3 SCC 85], Phoenix ARC (P) Ltd. v.

Vishwa Bharati Vidya Mandir [(2022) 5 SCC 345] and

Varimadugu Obi Reddy v. B. Sreenivasulu [(2023) 2 SCC

168] wherein the said practice has been deprecated while

requesting the High Courts not to entertain such cases. In

paragraph 18 of the said decision, the Apex Court observed that

the powers conferred under Article 226 of the Constitution of India

are rather wide, but are required to be exercised only in

extraordinary circumstances in matters pertaining to proceedings

and adjudicatory scheme qua a statute, more so in commercial

matters involving a lender and a borrower, when the legislature

has provided for a specific mechanism for appropriate redressal.

32. Though various reliefs, including declaratory reliefs,

(which we have noted hereinbefore at paragraphs 2, 4 and 6),

have been sought for in the respective writ petitions, the

arguments advanced by the learned counsel for the writ

petitioners before the learned Single Judge were confined to that 2025:KER:45278

referred to in paragraphs 3 and 4 of the impugned judgment dated

11.03.2025, (which we have referred to hereinbefore at paragraph

16).

33. The petitioners in W.P.(C)No.46514 of 2024 challenged

the classification of the accounts as NPA, by filing

W.P.(C)No.38732 of 2023. This Court, by Ext.P14 judgment dated

27.11.2023 closed the said writ petition, by relegating them to

invoke the remedy provided before the statutory forum.

Thereafter, the 1st petitioner in W.P.(C)No.46514 of 2024 -

M/s.M.D. Esthappan Infrastructure Pvt. Ltd. - filed W.P.(C)No.

22424 of 2024, when recovery steps were taken against the

secured assets. In that writ petition, this Court found that no relief

can be granted to the writ petitioner and the same was disposed

of by relegating the writ petitioner to avail the statutory remedy

provided before the Debt Recovery Tribunal. The writ petitioners

in W.P.(C)No.46514 of 2024 challenged the proceedings initiated

by the 3rd respondent Bank under the provisions of the SARFAESI

Act, by filing a Securitisation Application before the Debt Recovery

Tribunal-1, Ernakulam, as S.A.No.776 of 2023. The said

Securitisation Application was dismissed as withdrawn on

12.02.2025, with liberty to file fresh Securitisation Application on 2025:KER:45278

the same cause of action, based on a memo filed by the learned

counsel for the applicants that the applicants have approached the

civil court and the High Court invoking their statutory remedy.

34. After considering the rival contentions raised at the Bar,

the learned Single Judge found that the writ petitions are liable to

be dismissed. For the reasons stated hereinbefore, we find that

the learned Single Judge cannot be found fault with in not

entertaining the writ petitions, for the reasons stated in the

impugned judgment.

In the result, these writ appeals fail and are accordingly

dismissed.

Sd/-

ANIL K. NARENDRAN, JUDGE

Sd/-

MURALEE KRISHNA S., JUDGE AV

After the judgment was pronounced in open Court, the

learned counsel for the appellants-writ petitioners, who appeared

online, sought for stay of the operation of the judgment for two

weeks, to enable the appellants to approach the Apex Court.

2025:KER:45278

For the reasons stated in the judgment, we find that the

appellants are not entitled to such an order of stay. Therefore, the

oral request made by the learned counsel for the appellants is

declined.

Sd/-

ANIL K. NARENDRAN, JUDGE

Sd/-

MURALEE KRISHNA S., JUDGE AV 2025:KER:45278

PETITIONER ANNEXURES

Copy Of Judgment CERTIFIED COPY OF THE JUDGMENT IN WPC 46514/2024 DATED 11/03/2025

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter