Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sanjay Motiyani vs Deevan Housing Finance Co. Ltd
2021 Latest Caselaw 1262 MP

Citation : 2021 Latest Caselaw 1262 MP
Judgement Date : 5 April, 2021

Madhya Pradesh High Court
Sanjay Motiyani vs Deevan Housing Finance Co. Ltd on 5 April, 2021
Author: Sujoy Paul
   High Court of Madhya Pradesh; Bench At Indore

                             W.P. No.7459/2021
  (Sanjay Motiyani Vs. Deevan Housing Finacne and Others )                  1

INDORE; DATED - 05/04/2021
      Shri Abhishek Tugnawat, learned counsel for the petitioner.
      Shri Bhaskar Agrawal, learned counsel for the respondent/State.

Learned counsel for the petitioner submits that Debt Recovery Tribunal is not functional, and therefore, this petition may be entertained.

Learned counsel for the respondent/State placed reliance on the recent order passed in W.P. No.7274/2021 dated 31.03.2021 which reads as under:-

"Learned counsel for the petitioner at the outset submits that the impugned order can be called in question before the Debts Recovery Tribunal (Tribunal). The Debts Recovery Tribunal, Lucknow bench is hearing the matters through video conferencing. Few days are devoted for the cases of Madhya Pradhesh. The petitioner is ready to avail the alternative remedy but till such time he prefers appropriate proceedings before the Tribunal and his stay application is heard, he may be given interim protection.

As per petitioner's own saying, the petitioner has an alternative remedy. Accordingly, this petition is disposed off by permitting the petitioner to avail the said remedy before the Tribunal. So far as question of interim relief is concerned, the point involved is no more res-integra. In Kalabharati Advertising Vs. Hemant Vimalnath Narichania and Others reported in (2010) 9 SCC 437, the Hon'ble Apex Court has opined as under :-

"22. It is a settled legal proposition that the forum of the writ court cannot be used for the purpose of giving interim relief as the only and the final relief to any litigant. If the Court comes to the conclusion that the matter requires adjudication by some other appropriate forum and relegates the said party to that forum, it should not grant any interim relief in favour of such a litigant for an interregnum period till the said party approaches the alternative forum and obtains interim relief "

(Emphasis Supplied) High Court of Madhya Pradesh; Bench At Indore

W.P. No.7459/2021 (Sanjay Motiyani Vs. Deevan Housing Finacne and Others ) 2

In view of this judgment of Hon'ble Apex Court, no interim protection can be granted for intervening period.

The petition stands disposed off by reserving the liberty to the petitioner to avail the alternative remedy. However, in the interest of justice, it is observed that in the event the petitioner files appropriate proceedings alongwith the stay application before the Tribunal, it will be lawful for the Tribunal to immediately take up the matter for hearing and decide the interim application expeditiously."

Considering the aforesaid, we are unable to held that the Tribunal is not functioning.

The petition is disposed of by reserving liberty to the petitioner to avail the alternative remedy.

                (Sujoy Paul)                       (Shailendra Shukla)
                   Judge                                  Judge
     sourabh
Digitally signed by
SOURABH YADAV
Date: 2021.04.05
15:21:27 +05'30'
 

 
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