Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

B.Satheesh vs The Regional Director
2023 Latest Caselaw 8540 Mad

Citation : 2023 Latest Caselaw 8540 Mad
Judgement Date : 18 July, 2023

Madras High Court
B.Satheesh vs The Regional Director on 18 July, 2023
                                                                           W.A.No.1730 of 2023


                                   IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                 DATED: 18.07.2023

                                                       CORAM


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


                                                W.A.No.1730 of 2023

                     B.Satheesh                                       ..    Appellant

                                                        Vs.

                     1. The Regional Director
                        Reserve Bank of India
                        Rajaji Salai, Chennai.

                     2. The Chairman
                        Corporation Bank
                        Head Office, Mangala Devi Temple Road
                        P.B.No.88, Mangalore – 575 001.

                     3. The Manager
                        Corporation Bank
                        Whites Road, Chennai – 600 014.               ..    Respondents


                     Prayer: Appeal filed under Clause 15 of the Letters Patent against the
                     order dated 26.10.2022 in W.P.No.16446 of 2017.

                                   For the Appellant     : Ms.Ambili Menon.P



                     Page 1 of 6


https://www.mhc.tn.gov.in/judis
                                                                              W.A.No.1730 of 2023



                                                        JUDGMENT

(Delivered by the Hon'ble Chief Justice) The impugned writ petition was filed before the learned Single

Judge by the appellant seeking a direction against the Bank to shift

the petitioner's loan account from fixed rate of interest to floating

rate of interest with effect from May, 2009 and to consequentially

recalculate the EMI by applying the floating rate of interest from

May, 2009.

2. Learned counsel for the appellant submits that the

agreement between the parties provided for change of scheme from

fixed rate of interest to floating rate of interest. The Bank was duty

bound to apply the same. The appellant has been running from

pillar to post but it was of no avail. The appellant approached the

Banking Ombudsman, however, the Banking Ombudsman did not

take cognizance of the complaint given by the appellant. Earlier

also, the appellant approached this Court. This Court directed the

parties to settle the dispute. In the impugned order also, this Court

has directed for settlement and if settlement is not arrived within

https://www.mhc.tn.gov.in/judis W.A.No.1730 of 2023

one week, granted liberty to the Bank to proceed.

3. The appellant could not have invoked the writ jurisdiction

for the relief as sought. The Bank had already initiated action under

Section 13 (2) of the Securitisation and Reconstruction of Financial

Assets and Enforcement of Security Interest Act, 2002 by issuing

demand notice. The same finds place in the affidavit filed by the

appellant.

4. In case, action is initiated by the Bank under the Act, all

defences are available with the appellant to be raised while

defending the action of the Bank under Section 13(4) of the Act.

5. According to the learned counsel for the appellant, the

appellant is ready to settle the amount as per the account given by

the Bank.

6. Writ jurisdiction cannot be invoked for such purposes. If the

https://www.mhc.tn.gov.in/judis W.A.No.1730 of 2023

parties have decided to settle the dispute, they are entitled to settle

it. However, Court's interference in the matter on the present set of

facts is not warranted.

7. The appellant is free to approach the Banking Ombudsman

and if the appellant approaches the Banking Ombudsman, it is for

the Banking Ombudsman to take appropriate decision on the

complaint of the appellant.

8. With these observations, the writ appeal is disposed of.

There will be no order as to costs. It is made clear that the appeal is

not decided on merits, the contentions of the appellant are kept

open. Consequently, C.M.P.No.15279 of 2023 is closed.

                                                            (S.V.G., CJ.)           (P.D.A., J.)
                                                                                   18.07.2023
                     Index            : Yes/No
                     Neutral Citation : Yes/No

                     drm





https://www.mhc.tn.gov.in/judis W.A.No.1730 of 2023

To

1. The Regional Director Reserve Bank of India Rajaji Salai, Chennai.

https://www.mhc.tn.gov.in/judis W.A.No.1730 of 2023

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

(drm)

W.A.No.1730 of 2023

18.07.2023

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