Citation : 2021 Latest Caselaw 5547 Mad
Judgement Date : 3 March, 2021
W.P.No.33133 of 2019
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED: 03.03.2021
CORAM :
THE HON'BLE MR.SANJIB BANERJEE, CHIEF JUSTICE
AND
THE HON'BLE MR.JUSTICE SENTHILKUMAR RAMAMOORTHY
W.P.No.33133 of 2019
S.P.Ganesan .. Petitioner
-vs-
The Authorised Officer,
REPCO Bank,
REPCO Tower,
No.33, North Usman Road,
T.Nagar, Chennai – 600 017. .. Respondent
Petition filed under Article 226 of the Constitution of India
praying for issue of Writ of Certiorari to call for the records on the file
of the respondent and quash the proceedings in reference
SRF.901/2017/LAD dated 20.04.2017 issued under Section 13(2) and
the possession notice issued under Section 13(12) on 15.11.2019 in
proceedings NIL and quash the same as illegal, incompetent,
unconstitutional and without jurisdiction.
__________
Page 1 of 15
https://www.mhc.tn.gov.in/judis/
W.P.No.33133 of 2019
For Petitioner : Mr.V.Raghavachari
For Respondent : Mr.Om Prakash
Senior Counsel
for Mr.A.Ilangovan
Mr.C.Mohan
for M/s.King and Partridge
for Reserve Bank of India
ORDER
(Order of the Court was made by The Hon'ble Chief Justice)
The short question that falls for consideration in this matter is
whether the REPCO Bank is authorised to invoke the provisions of the
Securitisation and Reconstruction of Financial Assets and Enforcement
of Security Interest Act, 2002.
2. The writ petitioner has obtained credit facilities from the
respondent REPCO Bank. Upon the perceived failure on the part of the
writ petitioner to repay the dues within time, a notice has been issued
under Section 13(2) of the Act of 2002 on April 20, 2017. A further
notice has been issued under Section 13(12) of the Act of 2002 on
November 15, 2019 for taking possession of the secured assets. Since
__________
https://www.mhc.tn.gov.in/judis/ W.P.No.33133 of 2019
a possession notice has been issued, it is evident that the respondent
has purported to take steps under Section 13(4) of the Act of 2002.
In an ordinary situation where the respondent may be regarded as a
secured creditor within the meaning of that expression used in the Act
of 2002, the writ petitioner in the present case would have had an
opportunity to approach the appropriate Debts Recovery Tribunal
under Section 17 of the Act of 2002.
3. The writ petitioner, however, contends that the respondent is
not a bank at all and, thus, cannot be regarded as a secured creditor
within the meaning of the relevant expression in the Act of 2002. The
writ petitioner asserts that all steps taken by the respondent under the
Act of 2002 are void and completely without jurisdiction.
4. For the purpose of obtaining the views of the Reserve Bank of
India, a notice was issued to such central bank. According to the
Reserve Bank, the respondent is not a bank within the meaning of the
Banking Regulation Act, 1949. It is further submitted on behalf of the
Reserve Bank that it has not issued any banking license to REPCO
Bank.
__________
https://www.mhc.tn.gov.in/judis/ W.P.No.33133 of 2019
5. Indeed, the writ petitioner has relied on an affidavit filed by
the Reserve Bank in W.P.No.9623 of 2019 in this Court. At paragraph
12 of such affidavit, the Reserve Bank categorically indicated that “the
Repatriates Cooperative Finance and Development Bank Limited
(REPCO BANK), which was originally registered under the Madras
Cooperative Societies Act, 1961 as a co-operative society, is deemed
to be registered under the Multi-State Co-operative Societies Act, 2002
as a multi-state cooperative society, but has not been issued a banking
licence by the RBI and does not come under the regulatory purview of
Reserve Bank of India.” Elsewhere in the relevant affidavit, the
Reserve Bank stated that the respondent was under the administrative
control of the Ministry of Home Affairs, Government of India and was
regulated by the Central Registrar of Co-operative Societies. The
Reserve Bank also referred to an order of March 26, 2014 by which the
Central Registrar instructed all multi-state co-operative societies to
discontinue accepting deposits from nominal members “as this is
construed as acceptance of deposits from public and carrying out
banking activities.”
__________
https://www.mhc.tn.gov.in/judis/ W.P.No.33133 of 2019
6. Though limited participation of the Reserve Bank was invited
by this Court, such central bank has indicated the position without
expressing any opinion.
7. According to the respondent, it was conferred the status of a
bank in or about 1969. The history of the respondent has been
recounted in the counter-affidavit filed on its behalf. It has been
asserted that the Repatriates Cooperative Finance and Development
Bank was brought into existence to look into the rehabilitation of
repatriates from the then Ceylon, Burma and Vietnam. According to
the respondent, it was initially involved in the implementation of
welfare schemes to help repatriates from the three countries, inter
alia, to set up business. It is admitted that the respondent was
registered under the Madras Cooperative Societies Act, 1961.
8. The counter-affidavit refers to the Sirima-Shastri Pact coming
to an end in 1982, whereupon the Ministry of Home Affairs, through its
Freedom Fighters Division, continued the further functioning of the
respondent for the welfare of the repatriates from the three countries.
According to the respondent, it “entered into the full-fledged financial
__________
https://www.mhc.tn.gov.in/judis/ W.P.No.33133 of 2019
activities in order to cater to the needs and the Rehabilitation of
Repatriates ... ventured to accept deposits from its members and
started lending loans to such members ... in terms of the provisions of
Multi-State Co-operative Societies Act, 2002.”
9. The respondent claims to earn profit out of its business
activities and asserts that it has distributed dividends of at least 20%
every year.
10. The shareholders of the respondent have been indicated at
paragraph 14 of the counter-affidavit. The Government of India
apparently holds 49.07% of the shareholding in the respondent.
Repatriates constitute the second largest block of 44.70% and the
State Governments of Tamil Nadu, Andhra Pradesh, Telangana, Kerala
and Karnataka hold the balance. The Chairman of the respondent is of
Principal Secretary rank in the State of Tamil Nadu and the Board of
Directors comprises an Additional Secretary in the Union Ministry of
Home Affairs, a Joint Secretary from the Rehabilitation Division of the
same Ministry and representatives from States, among others.
__________
https://www.mhc.tn.gov.in/judis/ W.P.No.33133 of 2019
11. Paragraph 14 of the counter-affidavit refers to the
respondent having made “an application for a regular banking license
... and is under consideration by the Reserve Bank of India.”
12. In essence, the respondent has tried to demonstrate that it
is a responsible organisation manned by senior government personnel.
Whether to attach a degree of intimidation or a further notch of
seriousness, the Court's attention is drawn to pages 62 and 63 of the
typed set filed by the respondent, which reveals that a meeting
pertaining to the respondent was held by the Prime Minister's office, no
less.
13. However exalted may have been the venue of any meeting
pertaining to the respondent, the character of the organisation and the
bounds of its authority must be found in legal provisions.
14. The respondent is not a secured creditor within the meaning
of Section 2(zd) of the Act of 2002. The definition has five limbs, the
first of them being a bank or financial institution; the second and
fourth being debenture trustees; the third being an asset
__________
https://www.mhc.tn.gov.in/judis/ W.P.No.33133 of 2019
reconstruction company and the fifth being any other trustee holding
securities on behalf of a bank or financial institution. The respondent
cannot be covered by the last four limbs and does not proclaim to be
answering to any of such descriptions. However, the respondent
claims to be covered by sub-clause (i) of clause (zd) of the definition
section:
“(zd) “secured creditor” means -
(i) any bank or financial institution or any consortium or group of banks or financial institutions holding any right, title or interest upon any tangible asset or intangible asset as specified in clause (l)”
15. As is evident from the expression itself, a secured creditor
must first be a creditor and must also have obtained securities from
the debtor. Thus, a secured creditor within the meaning of aforesaid
definition may be a bank or a financial institution or any consortium or
group of banks or financial institutions to satisfy the first limb of the
definition; and, such bank or banks or financial institution or
institutions must also hold securities by way of financial assets as
defined in clause (l) of Section 2(1) of the Act which is the definition
__________
https://www.mhc.tn.gov.in/judis/ W.P.No.33133 of 2019
provision.
16. A bank is defined in Section 2(1)(c) of the Act of 2002. The
respondent cannot demonstrate that it is a banking company or a
corresponding new bank or State Bank or a subsidiary bank or even a
multi-state co-operative bank. There is no doubt that the respondent
is a multi-state co-operative society, but a multi-state co-operative
society need not be a multi-state co-operative bank.
17. The respondent is not a financial institution within the
meaning of the expression in Section 2(1)(m) of the Act of 2002. The
several limbs under clause (m) cover a public financial institution;
specified institutions; the International Financial Corporation; a
debenture trustee; an asset reconstruction company and other
institutions as may be notified by the Central Government. There is no
document or any shred of paper relied upon by the respondent to
indicate that it falls within any of such limbs of clause (m) of the
definition provision.
__________
https://www.mhc.tn.gov.in/judis/ W.P.No.33133 of 2019
18. Most importantly, the trump card that the respondent uses
to assert its character as a secured creditor within the meaning of the
Act of 2002 is a notification published by the Central Government in
1972. An extract from the Gazette of India of February 19, 1972 has
been relied upon. So that nothing is detracted from the submission of
the respondent in such regard, the entirety of the relevant publication
is reproduced:
“New Delhi, the 19th January, 1972
S.O. 626.– In exercise of the powers conferred by section 53, read with section 56 of the Banking Regulation Act, 1949 (10 of 1949), the Central Government, on the recommendation of the Reserve Bank of India, hereby declares that the provisions of sub-section (1) of section 7 of the said Act, in so far as they prohibit a co-operative society other than a co- operative bank from using the word “Bank” as part of its name, shall not apply to the Repatriates' Co-
operative Finance and Development Bank Limited, Madras, which is not a co-operative bank but a society authorized to accept deposits of money only from its members and not from the public.”
__________
https://www.mhc.tn.gov.in/judis/ W.P.No.33133 of 2019
19. By such notification, all that the Central Government
permitted the respondent to do was to use the word “bank” as a part
of its name. However, the use of such word “bank” did not imply that
the respondent could carry on banking activities. Section 7 of the
Banking Regulation Act, 1949, inter alia, prohibits the use of the words
“bank”, “banker”, “banking” or “banking company” by any person
other than a banking company or any person other than one carrying
on the business of banking in India. The very fact that Section 7 came
into play and the exemption was granted by the 1972 notification by
the Central Government was recognition of the fact that the
respondent herein did not carry on banking business but was
permitted to incorporate the word “bank” as a part of its name,
nonetheless.
20. It may also not be missed that the relevant notification
prohibited the respondent society to accept deposits of money from
the public.
21. Whatever the business of the respondent may have
blossomed to, it cannot be regarded as a bank. No banking business is
__________
https://www.mhc.tn.gov.in/judis/ W.P.No.33133 of 2019
undertaken in this country without obtaining a license from the
Reserve Bank. There is a reference in the counter-affidavit used by
the respondent that it has applied for a banking license. Implicit in
such reference is the admission that the license has not yet been
granted.
22. The respondent has relied on a judgment reported at (2020)
9 SCC 215 (Pandurang Ganpati Chaugule v. Vishwasrao Patil Murgud
Sahakari Bank Limited) and has relied on several passages therefrom,
including paragraph 103 and thereafter. However, it is evident that
the finding rendered in the judgment pertained to co-operative banks
being entitled to invoke the provisions of the Act of 2002 and not co-
operative societies which are not entitled to carry on banking business
as the present respondent. The dictum in the said judgment does not
assist the respondent herein, which is admittedly a mere co-operative
society not carrying on banking business and not a co-operative bank
either.
23. Indeed, in Pandurang Ganpati Chaugule the second legal
question that was raised was whether the expression, 'banking
__________
https://www.mhc.tn.gov.in/judis/ W.P.No.33133 of 2019
company', as defined under Section 5(c) of the Act of 1949 covered
co-operative banks registered under the State co-operative laws or as
multi-state co-operative societies. The issue was answered in
paragraphs 103 to 122 of the judgment. It is evident from the
concluding paragraphs of the discussion that only co-operative banks
were found to be banks and covered under “Banking” in List-I, Entry
45 of the Seventh Schedule to the Constitution.
24. For the grounds indicated above, the respondent cannot be
regarded as a bank or a secured creditor within the meaning of the
relevant word and expression in the Act of 2002. As a consequence,
the respondent cannot resort to any of the measures indicated in the
said Act, whether under Section 13 thereof or otherwise.
25. That does not imply that the respondent has no recourse to
the writ petitioner or to pursue a defaulting debtor. If the respondent
has obtained securities, as it appears to have, the respondent has to
carry the claim to an appropriate forum, possibly to a civil Court, and
invoke Order XXXIV of the Code of Civil Procedure, 1908 that has
recently gone out of fashion after bank claims have been parked with a
__________
https://www.mhc.tn.gov.in/judis/ W.P.No.33133 of 2019
tribunal and taken beyond the pale of the sovereign court system.
26. W.P.No.33133 of 2019 is allowed by setting aside the notices
issued by the respondent under the Act of 2002 and setting at naught
all measures purported to be taken by the respondent under such
statute, including, in particular, the impugned notices dated April 20,
2017 and November 15, 2019. There will be no order as to costs.
Consequently, W.M.P.No.33562 of 2019 is closed.
(S.B., CJ.) (S.K.R., J.)
03.03.2021
Index : Yes
bbr
To:
The Authorised Officer,
REPCO Bank,
REPCO Tower,
No.33, North Usman Road,
T.Nagar, Chennai – 600 017.
__________
https://www.mhc.tn.gov.in/judis/
W.P.No.33133 of 2019
THE HON'BLE CHIEF JUSTICE
AND
SENTHILKUMAR RAMAMOORTHY, J.
bbr
W.P.No.33133 of 2019
03.03.2021
__________
https://www.mhc.tn.gov.in/judis/
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!