Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

P. David Raj vs The Reserve Bank Of India
2021 Latest Caselaw 23919 Mad

Citation : 2021 Latest Caselaw 23919 Mad
Judgement Date : 6 December, 2021

Madras High Court
P. David Raj vs The Reserve Bank Of India on 6 December, 2021
                                                                        WP(MD) No.21482 of 2021


                             BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                 DATED : 06.12.2021

                                                       CORAM

                                     THE HON'BLE MR. JUSTICE M.SUNDAR

                                            W.P(MD)No. 21482 of 2021
                                                     and
                                           WMP (MD). No.18048 of 2021
                     P. David Raj,
                                                                        ... Petitioner
                                                          Vs.
                     1. The Reserve Bank of India,
                        represented by its
                        Regional Director,
                        Fort Glacis, Rajaji Salai,
                        P.B. No.40,
                        Chennai – 600 001.

                     2. The Regional Transport Officer,
                        Office of the Regional Transport Officer,
                        Marthandam,
                        Kanyakumari District.

                     3. The Branch Manager,
                        Sri Ram Transport Finance Company Ltd.,
                        Marthandam,
                        Kanyakumari District.

                     4. The Branch Manager,
                        Sundaram Finance Ltd.,
                        Neiyattinkarai,
                        Trivandrum District,
                        Kerala State.


                     1/15



https://www.mhc.tn.gov.in/judis
                                                                                   WP(MD) No.21482 of 2021


                     5. The Branch Manager,
                        ICICI Bank Ltd.,
                        Tirunelveli,
                        Tirunelveli District.
                                                                                  ... Respondents

                     PRAYER Petition filed under Article 226 of the Constitution of India, for
                     the issuance of a Writ of Mandamus, forbearing the second respondent from
                     transfer the ownership in respect of the 3 Tipper Lorries namely TN 75 AK
                     -6143 (Bharat Benz), TN 75 AL- 4784 (Bharat Benz) and TN 75 AM -7947
                     (TATA Prima LX) to the respondents nos. 3 to 5 or any other third parties
                     without following the provisions U/s. 51 (4) of the Central Motor Vehicle
                     Act, 1988 and pass orders.


                                        For Petitioner      : Mr. A.C. Asaithambi
                                        For Respondents     : Mr. M. Lingadurai,
                                                              Special Government Pleader
                                                              for R2


                                                        ORDER

The subject matter of captioned main writ petition is constituted by

three Tipper Lorries bearing registration numbers / make TN 75 AK -6143

(Bharat Benz), TN 75 AL- 4784 (Bharat Benz) and TN 75 AM -7947 (TATA

Prima LX) (hereinafter collectively 'said Trucks' for the sake of convenience

and clarity).

2. Mr. A.C. Asaithambi, learned counsel for writ petitioner who is

https://www.mhc.tn.gov.in/judis WP(MD) No.21482 of 2021

before me in this Admission Board, submits that the writ petitioner had

entered into three different hypothecation agreements with three different

bank/financial institutions, whose Branch Managers have been arrayed as

respondents 3 to 5 in the captioned main writ petition. To be noted, the

hypothecation agreements with these three different entities are qua said

trucks.

3. Writ petitioner is a Mini Bus Operator in Kanyakumari District

and he ventured into Lorry business besides operating passenger transport

vehicles. It is not necessary to delve into facts on these facets in great detail,

in other words it is not necessary to dilate on facts going into granular

details as the matter turns on a extremely narrow compass on another facet

of the matter.

4. The prayer in the captioned main writ petitioner is for issue of a

writ of mandamus. It is a prayer to mandamus the second respondent

(Jurisdictional Regional Transport Officer) to not to transfer the ownership

of said trucks to respondents 3 to 5. The prayer as it reads is for a mandamus

and it is to forbear the second respondent, i.e., Jurisdictional Regional

Transport Officer (RTO) from transferring ownership of said trucks to

respondents 3 to 5. It is further to be noted that respondents 3 to 5 are the

https://www.mhc.tn.gov.in/judis WP(MD) No.21482 of 2021

three financial institutions/bank as alluded to supra.

5. The writ petitioner is admittedly a defaulter. This is clearly

articulated/admitted by the writ petitioner in paragraph 11 of the writ

affidavit which reads as follows:

'11. I respectfully submit that I purchased the above said 3 vehicles under Hypothecation Agreement from the Respondents No.3 to 5, after purchasing the vehicle, I have paid the instalment without any default, but due to the Covid-19 pandemic situation, the entire business was heavy loss. Therefore, I unable to pay the instalment in time. There is some default, now I intended to close the business and also I settle the entire the loan amount to the Respondent No.3 to 5. I am trying to sell the above said vehicles best price in the market, now the vehicles may be sold more than Rs.

1 Crore. If the vehicles sold best of price, I settle the entire loan amount to the Respondents No.3 to 5, then I become free without any loan, then I have peaceful life for the remaining period without any demand or torture from anybody. Therefore, I requested the Respondents No.3 to 5 to give 6 months time I settle the entire loan amount. The Respondents No.3 to 5 agreed but, all of sudden I received a letter from the 4th Respondent dated 25.11.2021, it is a false one a vehicle was taken repossession by them on 11.11.2021.”

[Underlining made by this court to supply emphasis, highlight and for ease of reference]

6. In the light of admitted default by the writ petitioner qua

hypothecation of aforementioned three trucks, one of the financial

https://www.mhc.tn.gov.in/judis WP(MD) No.21482 of 2021

institutions had issued a letter dated 25.11.2021 pertaining to one of the

three trucks and the same is as follows :

https://www.mhc.tn.gov.in/judis WP(MD) No.21482 of 2021

7. Adverting to the aforementioned notice, learned counsel submits

that the financial institution, having given an opportunity to the writ

petitioner, to buy the truck by paying the balance cannot now go-ahead and

get the ownership of the trucks transferred in its name. Similar notices have

been issued by the other two entities is learned counsel's further say.

8. In his campaign in support of the forbearance mandamus that has

been sought for, notwithstanding very many averments in the writ affidavit

and notwithstanding several grounds that have been raised in the writ

affidavit, in the hearing learned counsel for writ petitioner made two

https://www.mhc.tn.gov.in/judis WP(MD) No.21482 of 2021

pointed submissions and they are as follows:

a) Impending transfer which according to the writ

petitioner is in the anvil, is hit by Section 51(4) of 'the

Motor Vehicle Act 1988, (Act 59 of 1988)', {hereinafter

referred to as 'MV Act' for the sake of convenience and

clarity}.

b) In what according to the counsel for writ

petitioner is in identical circumstances, the Himachal

Pradesh High Court in Prakash Chand Methas's case

reported in AIR 1986 HP 38, had held that such transfers

are bad.

9. I now proceed to deal with the two submissions.

10. The first submission of the writ petitioner is predicated on Section

51(4) of MV Act and I deem appropriate to extract Sections 51(1) and 51(4),

I do so and the same read as follows:

51. Special provisions regarding motor vehicle subject to hire-purchase agreement, etc. —(1)Where an application for registration of a

https://www.mhc.tn.gov.in/judis WP(MD) No.21482 of 2021

motor vehicle which is held under a hire-purchase, lease or hypothecation agreement (hereafter in this section referred to as the said agreement) is made, the registering authority shall make an entry in the certificate of registration regarding the existence of the said agreement (2) ......................................................... (3)........................................................... (4) No entry regarding the transfer of ownership of any motor vehicle which is held under the said agreement shall be made in the certificate of registration except with the written consent of the person whose name has been specified in the certificate of registration as the person with whom the registered owner has entered into the said agreement.

(5)................................................................ (6)................................................................ (7)................................................................ (8)................................................................ (9)................................................................ (10)................................................................ (11)...............................................................'.

11. According to the learned counsel for writ petitioner, transfer of

ownership of said trucks cannot be made without the consent of the owner

i.e., writ petitioner owing to section 51(4) of MV Act.

12. Learned counsel submits that the writ petitioner's name is shown

as the owner in the registration certificate and therefore there cannot be

transfer of ownership without the consent of the writ petitioner on the teeth

https://www.mhc.tn.gov.in/judis WP(MD) No.21482 of 2021

of Section 51(4). To be noted photocopies of the registration certificates

have been placed before me as part of the case file.

13. Be that as it may, a careful perusal of the plain language in which

Sub Section (4) of Section 51 of MV Act is couched makes it clear that

transfer of ownership of any motor vehicle cannot be done except with the

written consent of the person whose name has been specified in the

certificate of registration as the person with whom the registered owner has

entered into 'said agreement'. To have clarity on what is 'said agreement' one

has to turn to sub section (1) of section 51. This means that the writ

petitioner is the registered owner and respondents 2 to 5, the financial

institutions/Bank are the institutions / persons whose names are specified in

registration certificates as persons with whom writ petitioner has entered

into said agreement. It is therefore clear that under section 51(4) of MV Act

what is required is written consent of Respondents 3 to 5 and not that of

writ petitioner as contended. In this view of the matter, it is necessary to

have a clear look at what the expressions 'said agreement' occurring is Sub

Section (4) means and the answer lies in Sub Section (1). A careful perusal

of Sub Section (1) makes it clear that said agreement, is a reference to a hire

https://www.mhc.tn.gov.in/judis WP(MD) No.21482 of 2021

purchase, lease or hypothecation agreement between registered owner and

finance company/Bank/person. Therefore in my considered opinion, the

submission predicated on Sub Section (4) of Section 51 is flawed and it falls

flat on its face. Combined reading of Sub Sections (4) and (1) of Section 51

of MV Act make it clear that what is required is written consent of the

person whose name has been specified in the certificate of registration as

the person with whom the registered owner has entered into said agreement.

The rest of the matter turns on facts, to be noted it is also not the case of the

writ petitioner that he is not a defaulter. This takes me to the Himachal

Pradesh High Court judgment which has been pressed into service. Though

obvious, it is made clear that the judgment of another High Court would

only have persuasive value, nonetheless with due respects I perused the

judgment placed before me. That judgment of the Himachal Pradesh High

Court is clearly distinguishable on facts as that is a case where no objection

certificate from the financier had not been obtained and the transfer had

been effected. This factual aspect is articulated in one paragraph in the

judgment which reads as follows:

'Whereas as provided under Rules 3-22 (Sub-rules 1 to 6) the ownership of any vehicle cannot be transferred without

https://www.mhc.tn.gov.in/judis WP(MD) No.21482 of 2021

having N.O.C. from the financier, Whereas from the perusal of record, no objection certificate from financier has not been obtained and as such the entry in respect of ownership of vehicle be transferred and entered in record of Registration in the name of Sh. Hoshiar Singh.'

14. In any event, that case law talks about consent from financier and

therefore, in terms of interpretation of section 51(4) of MV Act, the same is

in tune and tandem with the view that is now being taken in this order by

this Court.

15. Be that as it may, a judgment has to be read in the context of the

fact setting of that case and this principle has been repeatedly reiterated and

more particularly in the celebrated Padma Sundara Rao case being Padma

Sundara Rao Vs. State of Tamil Nadu case reported in (2002) 3 SCC 533

which was rendered by a Hon'ble Constitution Bench owing to which it is

declaration of law, the relevant paragraph in Padma Sundara Rao case law

is paragraph 9 and the same reads as follows:

'9.Courts should not place reliance on decisions without

https://www.mhc.tn.gov.in/judis WP(MD) No.21482 of 2021

discussing as to how the factual situation fits in with the fact situation of the decision on which reliance is placed. There is always peril in treating the words of a speech or judgment as though they are words in a legislative enactment, and it is to be remembered that judicial utterances are made in the setting of the facts of a particular case, said Lord Morris in Herrington Vs. British Railways Board (1972) 2 WLR 537. Circumstantial flexibility, one additional or different fact may make a world of difference between conclusions in two cases.'

Therefore, the Himachal Pradesh case law does not come to the aid of the

writ petitioner in any view of the matter.

16. As both the points on which the captioned writ petition was

argued or in other words, both the grounds on which the captioned writ

petition has been projected before me in the Admission Board are non

starters, I have no hesitation in holding that the captioned writ petition

deserves to be dismissed. This Court does so and therefore captioned main

writ petition is dismissed. Consequently captioned WMP is also dismissed.

There shall be no order as to costs.

06.12.2021

mnr

https://www.mhc.tn.gov.in/judis WP(MD) No.21482 of 2021

Index : Yes/No Internet : Yes /No

Note :

In view of the present lock down owing to COVID-19 pandemic, a web copy of the order may be utilized for official purposes, but, ensuring that the copy of the order that is presented is the correct copy, shall be the responsibility of the advocate / litigant concerned.

To

1. The Regional Director, The Reserve Bank of India, Fort Glacis, Rajaji Salai, P.B. No.40, Chennai – 600 001.

2. The Regional Transport Officer, Office of the Regional Transport Officer, Marthandam, Kanyakumari District.

https://www.mhc.tn.gov.in/judis WP(MD) No.21482 of 2021

3. The Branch Manager, Sri Ram Transport Finance Company Ltd., Marthandam, Kanyakumari District.

4. The Branch Manager, Sundaram Finance Ltd., Neiyattinkarai, Trivandrum District, Kerala State.

M.SUNDAR, J.

mnr

https://www.mhc.tn.gov.in/judis WP(MD) No.21482 of 2021

W.P(MD)No. 21482 of 2021 and WMP(MD). No.18048 of 2021

06.12.2021

https://www.mhc.tn.gov.in/judis

 
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