Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

N.Meenakshi Sundaram vs The Authorized Officer
2025 Latest Caselaw 608 Mad

Citation : 2025 Latest Caselaw 608 Mad
Judgement Date : 6 June, 2025

Madras High Court

N.Meenakshi Sundaram vs The Authorized Officer on 6 June, 2025

Author: S.M.Subramaniam
Bench: S.M.Subramaniam
                                                                                           W.P.(MD)No.2886 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.2886 of 2025
                                                         and
                                            W.M.P.(MD)No.2031 & 2034 of 2025


                N.Meenakshi Sundaram                                                       ... Petitioner

                                                                    Vs.

                1. The Authorized Officer,
                   Union Bank of India (Erstwhile Corporation Bank),
                   Palayamkottai Branch,
                   Door No.5 and 6, Balan Complex,
                   Manakavalam Pillai Hospital Road,
                   Near Market, Palayamkottai – 627 002.

                2. The Authorized Officer,
                   Assets Recovery Branch,
                   Rosary Church Building, Town Hall Road,
                   Madurai - 625 001.                                                      ...Respondents

                PRAYER: Petition filed under Article 226 of the Constitution of India, to issue a
                Writ of           Certiorarified Mandamus, to call for the records in pursuant to the
                Impugned 2nd Possession Notice issued by the 2nd Respondent in his proceedings


                1/8




https://www.mhc.tn.gov.in/judis                  ( Uploaded on: 17/06/2025 10:52:24 am )
                                                                                           W.P.(MD)No.2886 of 2025


                dated 17.01.2025 and quash the same as illegal and without jurisdiction and
                consequently forbearing the respondents from usurping the powers of the
                SARFAESI Act and Rule, illegally.


                                          For Petitioner          : Mr.M.Saravanakumar
                                          For Respondents : Mr.N.Dilipkumar


                                                                ORDER

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

The possession notice issued by the Authorized Officer, Assets

Recovery Branch / 2nd respondent is under challenge in this Writ Petition.

2.Admittedly, SARFAESI proceedings have been initiated against the

petitioner and the petitioner has approached the Debts Recovery Tribunal and the

matter is sub judice. That being so, this Writ Petition is not maintainable.

3.The Writ against SARFAESI proceedings per se is not maintainable,

in view of the legal principles settled by 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. 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: 17/06/2025 10:52:24 am )

“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.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 17/06/2025 10:52:24 am )

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 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: 17/06/2025 10:52:24 am )

***

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

https://www.mhc.tn.gov.in/judis ( Uploaded on: 17/06/2025 10:52:24 am )

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.The learned counsel appearing for the respondents would submit that

conditional order passed by the Debts Recovery Tribunal has not been complied

with by the petitioner and therefore, the Bank has issued further possession notice

under the provisions of SARFAESI Act and Rules.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 17/06/2025 10:52:24 am )

5.In view of the above legal position, this Writ Petition stands dismissed.

No costs. Consequently, connected miscellaneous petitions are closed.





                                                                             (S.M.S., J.) & (A.D.M.C., J.)
                                                                                             06.06.2025
                NCC           : Yes / No
                Index         : Yes / No

                Yuva









https://www.mhc.tn.gov.in/judis                    ( Uploaded on: 17/06/2025 10:52:24 am )





                                                                             S.M.SUBRAMANIAM, J.
                                                                                                   AND
                                                                            DR.A.D.MARIA CLETE, J.
                                                                                                   Yuva









                                                                                            06.06.2025









https://www.mhc.tn.gov.in/judis ( Uploaded on: 17/06/2025 10:52:24 am )

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter