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

S.Visalatchi vs The Authorised Officer
2025 Latest Caselaw 4950 Mad

Citation : 2025 Latest Caselaw 4950 Mad
Judgement Date : 17 June, 2025

Madras High Court

S.Visalatchi vs The Authorised Officer on 17 June, 2025

Author: S.M.Subramaniam
Bench: S.M.Subramaniam
    2025:MHC:1437


                                                                                       W.P.(MD).No.10704 of 2025

                          BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                 DATED: 17.06.2025

                                                         CORAM

                            THE HONOURABLE MR.JUSTICE S.M.SUBRAMANIAM
                                               AND
                             THE HONOURABLE DR.JUSTICE A.D.MARIA CLETE

                                        W.P.(MD).No.10704 of 2025
                                                   and
                                   W.M.P.(MD).Nos.7964 and 7965 of 2025

                S.Visalatchi                                                                ... Petitioner

                                                              Vs.

                1.The Authorised Officer,
                  Indian Bank, SAM Small Branch,
                  100-101 3rd Floor,
                  East Avani Moola Street,
                  Madurai - 625 001.

                2.The Chief Manager,
                  Indian Bank,
                  Regional Office,
                  100-101 3rd Floor,
                  East Avani Moola Street,
                  Madurai - 625 001.                                                        ... Respondents

                PRAYER: Writ Petition filed under Article 226 of the Constitution of India to
                issue a writ of Certiorarified Mandamus, to call for the records of impugned
                e-auction notice dated 05.03.2025 issued by the 1st respondent and quash the
                same and direct the respondents to remove the petitioner's property bearing
                Sub-Division Nos.206/4A1 and 206/4B1A from the e-auction schedule to be
                held on 16.04.2025.


                Page 1 of 8


https://www.mhc.tn.gov.in/judis              ( Uploaded on: 23/06/2025 06:35:06 pm )
                                                                                             W.P.(MD).No.10704 of 2025

                                  For Petitioner          : Mr.S.Ravichandran
                                  For Respondents : Mr.Sailesh
                                                             for M/s.Aiyar and Dolia

                                                               ORDER

(Order of the Court was made by S.M.SUBRAMANIAM, J.)

The Writ Petition has been instituted challenging the e-auction sale

notice issued under the provisions of SARFAESI Act read with Rule 9(1) of the

Security Interest (Enforcement) Rules, 2002.

2. The impugned proceedings are susceptible to an appeal under the

SARFAESI Act before the Debts Recovery Tribunal and therefore, a Writ

Petition under Article 226 of the Constitution of India is not maintainable.

3. The Hon'ble Supreme Court of India in the case of Celir LLP Vs.

Bafna Motors (Mumbai) Private Limited and others reported in (2024) 2 SCC

1 held that the High Court was not justified in exercising the writ jurisdiction

under Article 226 of Constitution of India, since efficacious alternative remedy

is contemplated under the provisions of SARFAESI Act. Paragraph Nos.97, 98,

110 and 110.1 would be relevant in this context and have been extracted

herein:-

https://www.mhc.tn.gov.in/judis ( Uploaded on: 23/06/2025 06:35:06 pm )

“97.This Court has time and again, reminded the High Courts that they should not entertain petition under Article 226 of the Constitution if an effective remedy is available to the aggrieved person under the provisions of the SARFAESI Act. This Court in Satyawati Tondon [United Bank of India v. Satyawati Tondon, (2010) 8 SCC 110 : (2010) 3 SCC (Civ) 260] made the following observations : (SCC pp. 123 & 128, paras 43-45 & 55)

“43. Unfortunately, the High Court [Satyawati Tondon v. State of U.P., 2009 SCC OnLine All 2608] overlooked the settled law that the High Court will ordinarily not entertain a petition under Article 226 of the Constitution if an effective remedy is available to the aggrieved person and that this rule applies with greater rigour in matters involving recovery of taxes, cess, fees, other types of public money and the dues of banks and other financial institutions. In our view, while dealing with the petitions involving challenge to the action taken for recovery of the public dues, etc. the High Court must keep in mind that the legislations enacted by Parliament and State Legislatures for recovery of such dues are a code unto themselves inasmuch as they not only contain comprehensive procedure for recovery of the dues but also envisage constitution of quasi- judicial bodies for redressal of the grievance of any aggrieved person. Therefore, in all such cases, the High Court must insist that before availing remedy

https://www.mhc.tn.gov.in/judis ( Uploaded on: 23/06/2025 06:35:06 pm )

under Article 226 of the Constitution, a person must exhaust the remedies available under the relevant statute.

44. While expressing the aforesaid view, we are conscious that the powers conferred upon the High Court under Article 226 of the Constitution to issue to any person or authority, including in appropriate cases, any Government, directions, orders or writs including the five prerogative writs for the enforcement of any of the rights conferred by Part III or for any other purpose are very wide and there is no express limitation on exercise of that power but, at the same time, we cannot be oblivious of the rules of self-

imposed restraint evolved by this Court, which every High Court is bound to keep in view while exercising power under Article 226 of the Constitution.

45. It is true that the rule of exhaustion of alternative remedy is a rule of discretion and not one of compulsion, but it is difficult to fathom any reason why the High Court should entertain a petition filed under Article 226 of the Constitution and pass interim order ignoring the fact that the petitioner can avail effective alternative remedy by filing application, appeal, revision, etc. and the particular legislation contains a detailed mechanism for redressal of his grievance.

***

https://www.mhc.tn.gov.in/judis ( Uploaded on: 23/06/2025 06:35:06 pm )

55. It is a matter of serious concern that despite repeated pronouncement of this Court, the High Courts continue to ignore the availability of statutory remedies under the DRT Act and the Sarfaesi Act and exercise jurisdiction under Article 226 for passing orders which have serious adverse impact on the right of banks and other financial institutions to recover their dues. We hope and trust that in future the High Courts will exercise their discretion in such matters with greater caution, care and circumspection.”

98.In CIT v. Chhabil Dass Agarwal [CIT v. Chhabil Dass Agarwal, (2014) 1 SCC 603] , this Court in para 15 made the following observations : (SCC p. 611, para 15) “15. Thus, while it can be said that this Court has recognised some exceptions to the rule of alternative remedy i.e. where the statutory authority has not acted in accordance with the provisions of the enactment in question, or in defiance of the fundamental principles of judicial procedure, or has resorted to invoke the provisions which are repealed, or when an order has been passed in total violation of the principles of natural justice, the proposition laid down in Thansingh Nathmal case [Thansingh Nathmal v. Supdt. of Taxes, 1964 SCC OnLine SC 13] , Titaghur Paper Mills case [Titaghur Paper Mills Co. Ltd. v. State of Orissa, (1983) 2 SCC 433 : 1983 SCC (Tax) 131] and

https://www.mhc.tn.gov.in/judis ( Uploaded on: 23/06/2025 06:35:06 pm )

other similar judgments that the High Court will not entertain a petition under Article 226 of the Constitution if an effective alternative remedy is available to the aggrieved person or the statute under which the action complained of has been taken itself contains a mechanism for redressal of grievance still holds the field. Therefore, when a statutory forum is created by law for redressal of grievances, a writ petition should not be entertained ignoring the statutory dispensation.”

110.We summarise our final conclusion as under:

110.1. The High Court was not justified in exercising its writ jurisdiction under Article 226 of the Constitution more particularly when the borrowers had already availed the alternative remedy available to them under Section 17 of the SARFAESI Act.”

4. In view of the above legal position, granting liberty to the petitioner to

approach the Debts Recovery Tribunal, the Writ Petition stands dismissed.

There shall be no order as to costs. Consequently, connected miscellaneous

petitions are closed.



                                                                             (S.M.S.,J.) (A.D.M.C.,J.)
                                                                                   17.06.2025
                NCC      : Yes / No
                Index    : Yes / No
                Internet : Yes / No
                Lm




https://www.mhc.tn.gov.in/judis                    ( Uploaded on: 23/06/2025 06:35:06 pm )




                To
                1.The Authorised Officer,
                  Indian Bank, SAM Small Branch,
                  100-101 3rd Floor,
                  East Avani Moola Street,
                  Madurai - 625 001.

                2.The Chief Manager,
                  Indian Bank,
                  Regional Office,
                  100-101 3rd Floor,
                  East Avani Moola Street,
                  Madurai - 625 001.







https://www.mhc.tn.gov.in/judis              ( Uploaded on: 23/06/2025 06:35:06 pm )


                                                                       S.M.SUBRAMANIAM,J.
                                                                                       and
                                                                      DR.A.D.MARIA CLETE,J.

                                                                                                 Lm









                                                                                        17.06.2025







https://www.mhc.tn.gov.in/judis ( Uploaded on: 23/06/2025 06:35:06 pm )

 
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