Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Canara Bank vs E.T.Firoz
2026 Latest Caselaw 1912 Ker

Citation : 2026 Latest Caselaw 1912 Ker
Judgement Date : 23 February, 2026

[Cites 10, Cited by 0]

Kerala High Court

Canara Bank vs E.T.Firoz on 23 February, 2026

Author: Anil K. Narendran
Bench: Anil K. Narendran
W.A.No.2673 of 2025                   1
                                                       2026:KER:15033

                  IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                   PRESENT

               THE HONOURABLE MR. JUSTICE ANIL K. NARENDRAN

                                          &

              THE HONOURABLE MR. JUSTICE MURALEE KRISHNA S.

     MONDAY, THE 23RD DAY OF FEBRUARY 2026 / 4TH PHALGUNA, 1947

                            WA NO. 2673 OF 2025

          AGAINST THE JUDGMENT DATED 08.10.2025 IN WP(C) NO.3068 OF

2025 OF HIGH COURT OF KERALA


APPELLANTS/RESPONDENTS 2 & 3 IN W.P.(C)NO.3068 OF 2025:

      1        CANARA BANK,
               ASSET RECOVERY BRANCH, KANAYANNUR TALUK,
               ERNAKULAM, PIN - 682035

      2        PUNJAB NATIONAL BANK,
               CIRCLE OFFICE, MINI BYPASS ROAD,
               GOVINDAPURAM, KOZHIKODE, PIN - 673016


               BY ADVS.
               SRI.C.AJITH KUMAR
               SMT.VARSHA S.S.




RESPONDENTS/PETITIONERS & 1ST RESPONDENT IN W.P.(C)NO.
3068 OF 2025:

      1        E.T. FIROZ
               AGED 52 YEARS
               S/O. E.T. MUHAMMED BASHEER, SOUMYA,
               2/1788A,
               FLORICAN ROAD, KALATHIL AVENUE,
               CIVIL STATION, MALAPPARAMBU,
               KOZHIKODE, PIN - 673020


      2        THE RECOVERY OFFICER
 W.A.No.2673 of 2025                2
                                                   2026:KER:15033

               DEBTS RECOVERY TRIBUNAL-I,
               KSHB BUILDING, 5TH FLOOR,
               PANAMPILLY NAGAR, ERNAKULAM,
               KERALA, PIN - 682036



        THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON 09.02.2026,
THE COURT ON 23.02.2026 DELIVERED THE FOLLOWING:
 W.A.No.2673 of 2025                    3
                                                               2026:KER:15033


                                 JUDGMENT

Muralee Krishna S., J.

Respondents 2 and 3 in W.P.(C)No.3068 of 2025 filed this

writ appeal under Section 5(i) of the Kerala High Court Act, 1958,

challenging the judgment dated 08.10.2025 passed by the learned

Single Judge in that writ petition.

2. The 1st respondent-writ petitioner filed W.P.(C)No.3068

of 2025 under Article 226 of the Constitution of India, seeking the

following reliefs;

"a. Issue a writ of certiorari or any other appropriate writ, order, or direction quashing Ext.P7 attachment order dated 13.01.2025 issued by the 1st respondent;

b. Issue a writ of mandamus or any other appropriate writ, order, or direction directing the 1st respondent to refrain from interfering with the custody or disposition of the pre-deposit amount held by the Hon'ble Debts Recovery Appellate Tribunal (DRAT), Chennai, in RA(SA)No.5 of 2024;

c. Direct the Hon'ble DRAT, Chennai, to release the pre-deposit amount of Rs.3,95,50,000/- (Rupees Three Crores Ninety-Five Lakhs Fifty Thousand Only) to the petitioner forthwith, as the appeal in RA(SA)No.5 of 2024 has been dismissed and no lawful appropriation or attachment of the pre-deposit has occurred."

3. Going by the pleadings in the writ petition, the 1 st

respondent-writ petitioner was the 2nd appellant in R.A. (S.A) No.5

of 2024 before the Debts Recovery Appellate Tribunal ('DRAT' for

2026:KER:15033

short), Chennai. The said appeal was one filed against the order

passed by the Debts Recovery Tribunal-I, Ernakulam (the

'Tribunal' for short), in O.A.No.76 of 2023, concerning the sale

held on 30.07.2022. To comply with the statutory requirements of

pre-deposit under Section 18 of the Securitisation and

Reconstruction of Financial Assets and Enforcement of Security

Interest Act, 2002 ('SARFAESI Act' for short), the 1st respondent,

along with the 1st appellant therein, namely M/s. Annam Steels (P)

Ltd. was directed by the DRAT, Chennai, in I.A.No.294 of 2023 to

deposit a sum of Rs.3,95,50,000/-. In compliance with this

direction, the said amount was deposited by the 1st respondent

and the 1st appellant in S.A.No.5 of 2024 by way of a demand draft

dated 21.12.2023 drawn on Indian Overseas Bank. Later, the

appeal was dismissed by the DRAT on 31.07.2024. Thereafter, the

1st respondent-writ petitioner filed Ext.P1 interlocutory application

bearing I.A.No.561 of 2024 before the DRAT seeking release of

the pre-deposit amount. When Ext.P1 interlocutory application

was taken up for consideration by the DRAT, the respondents 2

and 3-appellants herein objected to the same, stating that the

Tribunal was considering an attachment of the pre-deposit

amount. Relying on the principles laid down by the Apex Court in

2026:KER:15033

Axis Bank v. SBS Organics Pvt. Ltd. [(2016) 12 SCC 18], the

1st respondent contended that once the appeal is dismissed, he is

entitled to the refund of the pre-deposit, unless it has been

lawfully appropriated, attached or adjusted with the consent of the

depositor, none of which had occurred in that case. The 1st

respondent further contended that the appellants-respondents 2

and 3 failed to initiate proceedings under Section 13(10) of the

SARFAESI Act r/w Rule 11 of the Security Interest (Enforcement)

Rules, 2002, for the attachment of the pre-deposit. In the absence

of such proceedings, any claim over the pre-deposit was legally

unsustainable. It was also emphasised that the Recovery Officer

of the Tribunal does not have jurisdiction to override the authority

of the Appellate Tribunal concerning the custody and disposition

of the pre-deposit.

3.1. After several adjournments, on 09.01.2025, the matter

was heard in detail by the DRAT, and orders were reserved. The

1st respondent, in the meanwhile, filed detailed objections before

the 2nd respondent, Recovery Officer, in response to the prayer for

attachment of the pre-deposit amount made by the appellants.

The said objection dated 26.12.2024 filed before the 2 nd

respondent is produced as Ext.P6 in the writ petition. However,

2026:KER:15033

the 2nd respondent, by Ext.P7 order dated 13.01.2025, passed an

attachment order against the pre-deposit made in the appeal

before the DRAT. Contending that the 2nd respondent has acted

beyond its jurisdiction by attaching the pre-deposit amount, which

was statutorily deposited by the 1st respondent solely for appellate

purposes, the 1st respondent filed the writ petition.

4. On behalf of the appellants, a counter affidavit dated

03.02.2025 was filed in the writ petition, opposing the reliefs

sought for, producing therewith Exts.R2(a) to R2(c) documents.

5. After hearing both sides, the learned Single Judge

disposed of the writ petition by Annexure A1 judgment dated

04.02.2025. In that judgment, the learned Single Judge found

that the 1st respondent-writ petitioner has an appellate remedy

against Ext.P7 order. Therefore, it would be only appropriate that

the 1st respondent-writ petitioner approaches the Tribunal against

Ext.P7 order. In order to facilitate the 1st respondent to approach

the Tribunal, the proceedings pursuant to Ext.P7 order were

deferred for a period of two weeks. Challenging Annexure A1

judgment, the 1st respondent-writ petitioner filed W.A.No.357 of

2025. By Annexure A2 judgment dated 03.03.2025, a Division

Bench of this Court disposed of the writ appeal by setting aside

2026:KER:15033

Annexure A1 judgment and the writ petition was remanded for

fresh consideration by the learned Single Judge. The parties were

granted liberty to raise all available contentions before the learned

Single Judge. Thereafter, by the present impugned judgment

dated 08.10.2025, the learned Single Judge disposed of the writ

petition, directing the Tribunal to consider and pass appropriate

orders on I.A.No.561 of 2024 in R.A.(S.A) No.5 of 2024 in

accordance with law. Based on the orders to be passed in the said

application, the Tribunal was permitted to make further directions

to the parties.

6. Being aggrieved by the impugned judgment dated

08.10.2025 passed by the learned Single Judge, the appellants

have filed the present writ appeal.

7. Heard the learned counsel for the appellants and the

learned counsel for the 1st respondent-writ petitioner.

8. The learned counsel for the appellants would submit

that in Annexure A2 judgment dated 03.03.2025, the learned

Single Judge was directed to consider the writ petition afresh,

since in Annexure A1 judgment, the contentions of the parties

were not considered on merits. In Annexure A2 judgment, the

Division Bench observed that the contentions raised by the bank

2026:KER:15033

are vital in nature as far as the disputes involved are concerned.

In Annexure A2 judgment, the Division Bench further noted that

whether the 1st respondent alone could maintain the writ petition

is a serious issue. Likewise, the contention of the 1 st respondent

herein regarding non-availability of the appellate remedy under

Section 30 of the Recovery of Debts and Bankruptcy Act is also

held as an issue deserving serious consideration. However, in the

impugned judgment dated 08.10.2025, the learned Single Judge

did not consider any of the aforesaid contentions as directed in

Annexure A2 judgment. The learned counsel would submit that

there is difference in the facts of the judgment in SBS Organics

Pvt. Ltd [(2016) 12 SCC 18], and the present case is concerned,

since in this case the appeal before the DRAT was already disposed

of. The learned counsel further submitted that Ext.P7, being an

order passed by the 2nd respondent, Recovery Officer of the

Tribunal, the same can be challenged only by filing an O.P.(DRT)

under Article 227 of the Constitution of India and not by a writ

petition under Article 226 of the Constitution of India. As far as

the authority of the 2nd respondent for recovery of money in the

custody of another court is concerned, the learned counsel pointed

out that as per Section 28(4) of the Recovery of Debts and

2026:KER:15033

Bankruptcy Act, 1993, the 2nd respondent may apply to the court

in whose custody there is money belonging to the defendant for

payment to him of the entire amount of such money, or if it is

more than the amount of debt due, an amount sufficient to

discharge the amount of the debt so due.

9. The learned counsel for the 1st respondent would

submit that insolvency proceedings have been initiated in respect

of M/s. Annam Steel Pvt. Ltd, in which the 1st respondent is the

Director before the National Company Law Tribunal, Division

Bench-II, Chennai ('NCLT' for short), as C.P.(IB)/208(CHE)2023.

Therefore, whatever recovery proceedings are initiated, the NCLT

is also a necessary party to those proceedings. However, the

learned counsel for the 1st respondent also conceded that the

impugned judgment was passed by the learned Single Judge

without considering the directions in Annexure A2 judgment of the

Division Bench.

10. From Annexure A2 judgment, we notice that a Division

Bench of this Court, after considering the materials placed on

record and the rival submissions made at the Bar, arrived at a

conclusion that in Annexure A1 judgment passed by the learned

Single Judge on 04.02.2025, none of the contentions raised by the

2026:KER:15033

parties was decided on merits. After holding that if the Division

Bench proceed to pronounce upon those issues which were not

considered and decided by the learned Single Judge, the same

would result in deprivation of valuable opportunity of appeal to

both sides, the Division Bench remanded the matter for fresh

consideration by the learned Single Judge. Paragraphs 3 to 6 of

Annexure A2 judgment of the Division Bench read thus;

"3. Learned counsel for the Appellant Mr.Praveen Hariharan submitted, relying on the judgment of the Hon'ble Supreme Court in Axis Bank v. SBS Organics Private Limited and another that the order passed by the Recovery Officer was in direct conflict with the law laid down by the Hon'ble Supreme Court that the deposit before the Tribunal is not a secured asset and on disposal of the appeal the pre-deposit should be returned to the Appellant. He hence argued that the impugned order of the Recovery Officer being obviously illegal the writ petition ought to have been entertained and allowed. Writ jurisdiction can be invoked even if statutory remedies are available when the impugned proceedings are ex facie illegal. The learned counsel further contended that the conclusion of the learned Single Judge that appeal under Section 30 of the Recovery of Debts and Bankruptcy Act, 1993 would lie against the order of the Recovery Officer is incorrect. He referred to Section 30 of the Act and contended that right of appeal is available under the said provision only against orders made by the Recovery Officer

2026:KER:15033

in exercise of his powers under Sections 25 to 28 of the Act. He submitted that the order of attachment issued by the Recovery Officer is not one passed under the provisions of Sections 25 to 28 and hence no appeal can be preferred under Section 30 of the Act. He therefore pleaded that the impugned judgment be set aside and the writ petition may be allowed.

4. The learned counsel for the Bank Mr.C.Ajith Kumar contended that the attempt of the Appellant is to avoid filing of statutory appeal as the same would involve making a pre- deposit. He vehemently contended that the Appellant had no locus to maintain the writ petition for the reason that in the appeal filed before the DRAT there were 22 Appellants. The private limited company, M/s.Annam Steels was the 1st Appellant and among the other Appellants another private limited company and an LLP were also there. Hence, he contended that the Appellant could not have approached this Court alone challenging the order of the Recovery Officer. He further submitted that though the said aspect was pointed out before the learned Single Judge the contention has not been addressed in the impugned judgment.

5. Some of the contentions above mentioned are vital in nature as far as the disputes involved are concerned. Whether the Appellant alone could maintain the writ petition is a serious issue. Likewise, contention of the Appellant regarding non-availability of the appellate remedy under Section 30 of the Recovery of Debts and Bankruptcy Act is also an issue deserving serious consideration. If we proceed

2026:KER:15033

to pronounce upon these issues which were not considered and decided by the learned Single Judge, the same may result in deprivation of the valuable opportunity of appeal to both sides. If these aspects are considered by the learned Single Judge, the parties would not be deprived of the opportunity of re-agitating the issues in an intra-court appeal, if any of them is not satisfied with the outcome. Therefore it is appropriate to set aside the impugned judgment and to remit the writ petition for fresh consideration by the learned Single Judge.

6. In the result, the impugned judgment is set aside. The writ petition is remanded for fresh consideration by the learned Single Judge. Parties shall be at liberty to raise all available contentions before the learned Single Judge. Appeal is disposed of as above."

11. The perusal of the impugned judgment dated

08.10.2025, passed by the learned Single Judge, shows that the

consideration of the writ petition on merits, as directed in

Annexure A2 judgment, is not done in the impugned judgment

also. In such circumstances, we find no ground to sustain the

present judgment of the learned Single Judge impugned in this

writ appeal.

12. Having considered the pleadings and materials on

record and the submissions made at the Bar, we deem it

appropriate to again remit the writ petition for fresh consideration

2026:KER:15033

by the learned Single Judge in the light of the observations made

in Annexure A2 judgment dated 03.03.2025.

In the result, this writ appeal is disposed of by setting aside

the impugned judgment dated 08.10.2025 passed by the learned

Single Judge in W.P.(C)No.3068 of 2025 and the writ petition is

remanded for fresh consideration by the learned Single Judge, as

directed in Annexure A2 judgment dated 03.03.2025. It is made

clear that the parties shall be at liberty to raise all available

contentions before the learned Single Judge.

Sd/-

ANIL K. NARENDRAN, JUDGE

Sd/-

MURALEE KRISHNA S., JUDGE MSA

2026:KER:15033

APPENDIX OF WA NO. 2673 OF 2025

PETITIONER ANNEXURES

Annexure-A1 TRUE COPY OF THE JUDGMENT DATED 04/02/2025 PASSED BY THIS HON'BLE COURT IN W.P (C)

Annexure-A2 TRUE COPY OF THE JUDGMENT DATED 03/03/2025 PASSED BY THIS HON'BLE COURT IN W.A 357/2025

 
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