Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Yess Vee Brothers vs State Bank Of India
2023 Latest Caselaw 7944 Mad

Citation : 2023 Latest Caselaw 7944 Mad
Judgement Date : 10 July, 2023

Madras High Court
Yess Vee Brothers vs State Bank Of India on 10 July, 2023
                                                                       W.P.No.20110 of 2023



                                   IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                              DATED:      10.07.2023

                                                    CORAM :

                           THE HON'BLE MR.SANJAY V.GANGAPURWALA, CHIEF JUSTICE
                                                       AND
                                    THE HON'BLE MR.JUSTICE P.D.AUDIKESAVALU


                                              W.P.No.20110 of 2023

                     1. Yess Vee Brothers
                        rep. by its Partner, S.Vasantha
                        No.331, Women Industrial Park
                        SIDCO, Thirumallaivoyal
                        Chennai – 600 062.

                     2. S.Vasantha
                     3. R.Selvaraj
                     4. Manohar Selvaraj                                .. Petitioners

                                                          Vs

                     1. State Bank of India
                        rep. by its Authorised Officer
                        SME Branch, Ambattur Industrial Estate
                        86A and B, II Main Road
                        Chennai – 600 058.

                     2. M.Mohanasundari
                     3. G.Parameswari                                   .. Respondents

                     Prayer: Petition filed under Article 226 of the Constitution of India
                     seeking issuance of a writ of certiorarified mandamus to call for the
                     records of the order of Debt Recovery Appellate Tribunal, Chennai in
                     RA (SA) 179/2018 dated 9.3.2023, confirming the order dated

                     __________
                     Page 1 of 6


https://www.mhc.tn.gov.in/judis
                                                                                   W.P.No.20110 of 2023



                     10.1.2018 of Debts Recovery Tribunal-III, Chennai in S.A.No.272 of
                     2017, quash the same and consequently direct the first respondent to
                     restore possession of the properties comprised in S.No.144 part, Plot
                     No.16, of Renganatha Nagar, Korattur Village, Ambattur Taluk,
                     Thiruvalluvar District and property at Plot No.102, SIDCO Womens
                     Industrial Park at Thirumullaivoyil comprised in S.No.153 part and 154
                     part of Vellanur Village, Ambattur Taluk, Thiruvallur District
                     admeasuring about 4000 sq. mtrs.


                                       For the Petitioners       : Mr.S.Ramesh

                                                       ORDER

(Order of the court was made by the Hon'ble Chief Justice)

We have heard Mr.S.Ramesh, learned counsel for the

petitioners.

2. The petitioners challenge the order passed by the Debts

Recovery Tribunal and confirmed by the Debt Recovery Appellate

Tribunal.

3. The petitioners had challenged the auction sale notice

before the Debts Recovery Tribunal. It appears that there was no

stay granted. The auction sale was conducted. The Debts Recovery

Tribunal rejected the Securitisation Application filed by the

__________

https://www.mhc.tn.gov.in/judis W.P.No.20110 of 2023

petitioners. The petitioners thereafter filed an appeal. In the

appeal, the petitioners raised two grounds: (i) the property was

undervalued; and (ii) the auction purchaser did not deposit the

amount within the stipulated period as required under Rule 8(6) of

the Security Interest (Enforcement) Rules, 2002.

3. According to learned counsel for the petitioners, the sale

had taken place on 10.11.2017 and the auction purchaser deposited

the amount on 31.1.2018. There is no order by the bank/secured

creditor extending the time for the auction purchaser to deposit the

amount.

4. Learned counsel for the petitioners submits that the

Appellate Tribunal failed to consider the submission with regard to

the undervaluation of the property on the ground that the sale is

not challenged. However, the sale had taken place during the

pendency of the proceedings. On these two counts, the sale ought

to have been set aside.

__________

https://www.mhc.tn.gov.in/judis W.P.No.20110 of 2023

5. We have considered the submissions of learned counsel for

the petitioners and have gone through the judgments passed by the

Debt Recovery Appellate Tribunal and the Debts Recovery Tribunal.

6. It is a fact that the petitioners did not challenge the auction

sale conducted. The petitioners had only challenged the auction

sale notice. The petitioners also, it appears, did not amend the

application and challenge the auction sale. When the petitioners

failed to challenge the auction sale, there is no merit in contending

that the auction purchaser has not deposited the amount within the

stipulated period.

7. Moreover, under the proviso to Rule 8(6) of the Rules,

power has been bestowed upon the bank/secured creditor to extend

the time for the auction purchaser to deposit the amount to an

extent of 90 days. The amount is deposited within 90 days even

according to the petitioners. The bank/secured creditor has not

objected to the same. It would appear that the bank/secured

creditor in a way extended the time for the auction purchaser to

__________

https://www.mhc.tn.gov.in/judis W.P.No.20110 of 2023

deposit the amount.

8. We do not find any error in the view taken by the Debt

Recovery Appellate Tribunal and the Debts Recovery Tribunal.

In the light of that, no relief can be granted to the petitioners.

The writ petition is disposed of accordingly. There will be no order

as to costs. Consequently, W.M.P.No.19450 of 2023 is closed.

W.M.P.No.19448 of 2023 filed to permit the petitioners to file a

single writ petition is allowed and disposed of, inasmuch as they

have paid separate sets of court fee.

                                                          (S.V.G., CJ.)                 (P.D.A., J.)
                                                                          10.07.2023
                     Index            :             Yes/No
                     Neutral Citation :             Yes/No
                     sasi

                     To:

                     The Authorised Officer
                     State Bank of India

SME Branch, Ambattur Industrial Estate 86A and B, II Main Road Chennai – 600 058.

__________

https://www.mhc.tn.gov.in/judis W.P.No.20110 of 2023

THE HON'BLE CHIEF JUSTICE AND P.D.AUDIKESAVALU,J.

(sasi)

W.P.No.20110 of 2023

10.07.2023

__________

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter