Citation : 2025 Latest Caselaw 585 Mad
Judgement Date : 6 June, 2025
W.P.(MD).No.4381 of 2025
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
DATED: 06.06.2025
CORAM
THE HONOURABLE MR.JUSTICE S.M.SUBRAMANIAM
AND
THE HONOURABLE DR.JUSTICE A.D.MARIA CLETE
W.P.(MD).No.4381 of 2025
and
W.M.P.(MD).No.3139 of 2025
M.Solaimalai ... Petitioner
Vs.
1.The Authorized Officer,
Edelweiss Asset Reconstruction Company Ltd.,
(Assignee of M/s.Poonawalla Housing Finance Ltd.)
Edelweiss House, Off CST Road,
Kalina, Mumbai – 400 098.
2.The Authorized Officer,
M/s.Poonawalla Housing Finance Ltd.,
(Formerly Known as Magma Housing Finance Ltd.)
No.79/2, Raja Barley Building, 3rd Floor,
Bye Pass Road,
Madurai 625 016. ... Respondents
PRAYER: Writ Petition filed under Article 226 of the Constitution of India to
issue a writ of Certiorarified Mandamus, calling for the records pertaining to
the impugned possession notice issued under Section 13(4) r/w Rule 8(1) of the
SARFAESI Act, 2002, by the 1st respondent, dated 03.01.2025, in respect of the
petitioner's property comprised in Survey No.78/7 (Old R.S.No.53/part),
bearing Patta No.28, with an extent of 2110 sq.ft., situated at Door No.1/243,
Page 1 of 8
https://www.mhc.tn.gov.in/judis ( Uploaded on: 12/06/2025 01:23:41 pm )
W.P.(MD).No.4381 of 2025
Natham Survey No.78/7, Melamadai 1 Bit Village, Madurai East Taluk,
Madurai District, and to quash the same as illegal and unconstitutional, and
consequently restrain the 1st and 2nd respondents from in any way taking
physical possession of the petitioner's secured asset.
For Petitioner : Mr.K.Krishnaperumal
ORDER
(Order of the Court was made by S.M.SUBRAMANIAM, J.)
The possession notice under Section 13(4) of the SARFAESI Act read
with Rule 8(1) of the Security Interest (Enforcement) Rules is under challenge
in the writ proceedings.
2. It is not in dispute that the action initiated against the petitioner is
under the SARFAESI Act. Thus, the remedy lies before the Debts Recovery
Tribunal and 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
https://www.mhc.tn.gov.in/judis ( Uploaded on: 12/06/2025 01:23:41 pm )
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:-
“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
https://www.mhc.tn.gov.in/judis ( Uploaded on: 12/06/2025 01:23:41 pm )
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 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
https://www.mhc.tn.gov.in/judis ( Uploaded on: 12/06/2025 01:23:41 pm )
effective alternative remedy by filing application, appeal, revision, etc. and the particular legislation contains a detailed mechanism for redressal of his grievance.
***
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
https://www.mhc.tn.gov.in/judis ( Uploaded on: 12/06/2025 01:23:41 pm )
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 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 fact that the Writ Petition itself is not maintainable, the
Writ Petition stands dismissed with liberty to the petitioner to approach the
competent forum for redressal of his grievances in the manner known to law.
https://www.mhc.tn.gov.in/judis ( Uploaded on: 12/06/2025 01:23:41 pm )
The period during which the Writ Petition was pending before this Court is to
be considered for the purpose of condoning the delay in the event of filing any
petition before the competent forum. There shall be no order as to costs.
Consequently, connected miscellaneous petition is closed.
(S.M.S.,J.) (A.D.M.C.,J.)
06.06.2025
NCC : Yes / No
Index : Yes / No
Internet : Yes / No
Lm
https://www.mhc.tn.gov.in/judis ( Uploaded on: 12/06/2025 01:23:41 pm )
S.M.SUBRAMANIAM,J.
and
DR.A.D.MARIA CLETE,J.
Lm
06.06.2025
https://www.mhc.tn.gov.in/judis ( Uploaded on: 12/06/2025 01:23:41 pm )
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!