Citation : 2023 Latest Caselaw 19170 MP
Judgement Date : 20 November, 2023
1
IN THE HIGH COURT OF MADHYA PRADESH
AT INDORE
BEFORE
HON'BLE SHRI JUSTICE SUSHRUT ARVIND DHARMADHIKARI
&
HON'BLE SHRI JUSTICE PRANAY VERMA
ON THE 20 th OF NOVEMBER, 2023
WRIT PETITION No. 28595 of 2023
BETWEEN:-
1. JASMAT SINGH S/O SHRI KARAN SINGH, AGED
ABOUT 65 YEARS, OCCUPATION: SENIOR CITIZEN
HOUSE NO. 40, PRATAP NAGAR, WARD NO.4,
DEWAS (MADHYA PRADESH)
2. STATE OF MADHYA PRADESH THROUGH
TEH S I LD AR TEHSIL OFFICE DIST. DEWAS
(MADHYA PRADESH)
3. A.U. SMALL FINANCE BANK LTD. THROUGH
AUTHORIZED OFFICER 6TH FLOOR, DHAN
TRIDENT, VIJAY NAGAR, SQUARE, INDORE
(MADHYA PRADESH)
.....PETITIONER
(SHRI AMIT BHATIA, ADVOCATE)
AND
THE STATE OF MADHYA PRADESH UPPER COLLECTOR
COLLECTORS OFFICE DISTT. DEWAS (MADHYA
PRADESH)
.....RESPONDENTS
(NONE)
This petition coming on for admission this day, Justice Sushrut Arvind
Dharmadhikari passed the following:
ORDER
Heard on the question of admission and interim relief.
2. In this petition under Article 226 of the Constitution of India, the Signature Not Verified Signed by: VATAN SHRIVASTAVA Signing time: 11/21/2023 5:09:44 PM
petitioner has prayed for the following reliefs:
(i) To issue a writ in the nature of mandamus by directing the respondents to set aside the order dated 19.06.2023.
(ii) To direct the respondents to take strict legal action against the Respondent No. 3 for misleading the court by hiding the information about the death of the borrower and making him a party in the proceeding under SARFAESI Act.
(iii) Any other relief which this Hon'ble Court may deem fit be granted to the petitioner.
3. The brief facts of the case are that, the son of the petitioner had obtained a loan from Respondent No. 3 but unfortunately the son died in the
year 2022. The intimation about the death was sent to the Respondent No. 3 by the petitioner. The Respondent No. 3 initiated proceedings under the SARFAESI Act to recover the loan amount by misleading the court by impleading the borrower (deceased) a party in the proceedings concealing the important information about the demise of the borrower. The Respondent No. 3 illegally obtained the order from the Respondent No. 1 on 19.06.2023. Thereafter, notice was issued to the petitioner in the capacity of guarantor as well as the deceased borrower on 21.08.2023 and directed the petitioner to handover the possession of the secured property to the Respondent No. 3. The petitioner having no alternative remedy available except to approached this Court seeking direction to the respondents.
4. Heard the learned counsel for the petitioner and perused the record.
5. It is a settled legal position that writ petitions in SARFAESI matters, especially against the Pvt. Banks when the statute prescribed in a particular mode, an attempt to circumvent shall not be encouraged by the writ courts. In view of the aforesaid, this Court is not inclined to entertain the writ petition. Signature Not Verified Signed by: VATAN SHRIVASTAVA Signing time: 11/21/2023 5:09:44 PM
6. The Apex Court in the case of ICICI Bank Limited and others Vs.Umakanta Mohapatra and others[(2019) 13 SCC 497] has held as follows:
"2.Despite several judgments of this Court, including a judgment by Hon'ble Navin Sinha, J., as recently as on 30- 1- 2018, in State Bank of Travancore v. Mathew K.C. [State Bank of Travancore v. Mathew K.C., (2018) 3 SCC 85 : (2018) 2 SCC (Civ) 41] ,the High Courts continue to entertain matters which arise under the Securitisation and Reconstruction of Financial Assets and Enforcement of Security Interest Act, 2002 (SARFAESI), and keep granting interim orders in favour of persons who are nonperforming assets (NPAs)."
3.The writ petition itself was not maintainable, as a result of which, in view of our recent judgment, which has followed earlier judgments of this Court, held as follows:(SCC p. 94, para 17)
17. We cannot help but disapprove the approach of them High Court for reasons already noticed in Dw arikesh Sugar Industries Ltd. v. Prem Heavy Engineering Works (P) Ltd. [Dwarikesh Sugar Industries Ltd. v. Prem Heavy EngineeringWorks(P)Ltd.,(1997)6SCC450], observing: (SCC p.
463, para 32)
32. When a position, in law, is well settled as a result of judicial pronouncement of this Court, it would amount to judicial impropriety to say the least, for the subordinate courts including the High Courts to ignore the settled decisions and then to pass a Signature Not Verified Signed by: VATAN SHRIVASTAVA Signing time: 11/21/2023 5:09:44 PM
judicial order which is clearly contrary to the settled legal position. Such judicial adventurism cannot be permitted and we strongly deprecate the tendency of the subordinate courts in not applying the settled principles and in passing whimsical orders which necessarily has the effect of granting wrongful and unwarranted relief to one of the parties.It is time that this tendency stops.'
4.T h e writ petition, in this case, being n o t maintainable, obviously, all orders passed must perish, including the impugned order, which is set aside.
5. The appeals are allowed in the aforesaid terms. Pending applications, if any shall stand disposed of.(Emphasis supplied)
7. Apart from this, the Apex Court in the case of Kalabharti Advertising V. Hemant Vimalnath Narichania and Others (2010) 9 SCC 437 has poignantly held 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 som e other appropriate forum a n d 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 t h e alternative forum and obtains interim relief.
(vide:State of Orissav.M a d a n Gopal Signature Not Verified Signed by: VATAN SHRIVASTAVA Signing time: 11/21/2023 5:09:44 PM
Rungta,AIR1952SC 12;Amarsarjit Singh v. State of Punjab, AIR 1962 SC 1305;State of Orissa v. Ram Chandra Dev, AIR 1964 SC 685;State of Bihar v. Rambalak Singh "Balak" & Ors., AIR1966SC1441;and PremierAutomobiles Ltd.v. Kamlakar Shantaram Wadke & Ors., AIR 1975 SC 2238).
8. Recently, the Apex Court in the case of M/S South Indian Bank Ltd. & Ors. Vs. Naveen Mathew Philip & Anr. Etc Etc [2023 Livelaw (SC) 320 has deprecated the practice adopted by the High Courts whereby the writ petitions are being entertained in Securitisation and Reconstruction of Financial Assets and Enforcement of Security Interest Act,2002(for short SARFAESI Act hereinafter)matters, especially against the private banks when the statute prescribes a particular mode, an attempt to circumvent shall not be encouraged by the writ Court. The litigant cannot avoid the non compliance of approaching the Tribunal which requires the prescription of fee and use of constitutional remedy as an alternative. The Apex Court has also deprecated the practice of approaching the High Court for consideration of an offer by the borrower.
9. The Apex Court in the case of M/S South Indian Bank Ltd. (supra) further went on to hold that "we deprecate such practice of entertaining the writ petitions by the High Court in exercise of power u/S 226 of the Constitution of India without exhausting the alternative remedy available under the law."
10. In the light of the aforesaid pronouncements of the Apex Court, this Court is not inclined to entertain the writ petition and relegates the petitioner to Signature Not Verified Signed by: VATAN SHRIVASTAVA Signing time: 11/21/2023 5:09:44 PM
avail the alternative remedy available under the law.
11. Accordingly, the same is hereby dismissed. No order as to cost.
(S. A. DHARMADHIKARI) (PRANAY VERMA)
JUDGE JUDGE
Vatan
Signature Not Verified
Signed by: VATAN
SHRIVASTAVA
Signing time: 11/21/2023
5:09:44 PM
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!