Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shri Oinam Somorendro Meetei Aged About ... vs Shri Mayengbam Tej Singh Aged About 39 ...
2026 Latest Caselaw 2149 Mani

Citation : 2026 Latest Caselaw 2149 Mani
Judgement Date : 27 March, 2026

[Cites 24, Cited by 0]

Manipur High Court

Shri Oinam Somorendro Meetei Aged About ... vs Shri Mayengbam Tej Singh Aged About 39 ... on 27 March, 2026

Author: A. Guneshwar Sharma
Bench: A. Guneshwar Sharma
KABORAMBA Digitally
          KABORAMBAM
                    signed by

M SANDEEP SANDEEP SINGH
          Date: 2026.04.01
SINGH     20:05:07 +05'30'`




                                                                    REPORTABLE
                                                                         Sl. No. 3-5

                                IN THE HIGH COURT OF MANIPUR
                                          AT IMPHAL

                                      W.A. No. 52 of 2018

                  1. Shri Oinam Somorendro Meetei aged about 51 Years, S/o
                      (L) Oinam Mani Singh, a resident of Wangkhei Khunou,
                      near Citizen Club, P.O. Imphal, P.S. Porompat, Imphal
                      East District, Manipur 795001.
                  2. Shri Thokchom Arunkumar aged about 47 Years, S/o
                      Thokchom Jugol Singh, a resident of Thangmeiband
                      Thingel Leikai, P.O. Imphal, P.S. Lamphel, Imphal West
                      District, Manipur - 795001.
                                                                         Appellants
                                                Vs.

                   1. Shri Mayengbam Tej Singh aged about 39 Years, S/o M.
                      Shrilal Singh, Propreitor, M/s M.S. & Sons, Singjamei
                      Mayengbam Leikai, P.O. & P.S. Singjamei, Imphal West
                      District, Manipur 795001.
                                                  Private Respondent/writ petitioner

                   2. The Central Bank of India represented by its Branch
                      Manager, M.G. Avenue, Thangal Bazar, P.O. & P.S.
                      Imphal, Imphal West District, Manipur-795001.
                   3. The Chief Manager, Central Bank of India, Regional
                      Office, Shaktigarh Path, GS Road, 3rd Floor Central
                      Bank, Bhangagarh, Guwahati - 781005.
                                                                Official Respondents
                                             With
                                 MC [W.P. (C)] No. 362 of 2018

                  Mayengbam Tej Singh, aged about 39 years old, S/o M.
                  Shrilal Singh, Proprietor, M/S M.S & Sons, Singjamei
                  Mayengbam Leikai, P.O. & P.S. Singjamei, Imphal West
                  District, Manipur - 795008.
                                                                   Applicant


                                                                         Page 1 of 35
                            Vs.

1. The Central Bank of India, represented by its Branch
   Manager, Imphal Branch, M.G. Avenue, Thangal Bazar,
   Imphal West District, Manipur - 795001.
2. The Chief Manager, Central Bank of India, Regional
   Office,   3rd   Floor   Central   Bank,   Bhangagarh,
   Guwahati - 5.
3. Oinam Somorendro Meetei, aged about 51 years, S/o
   late Oinam Mani Singh, a resident of Wangkhei Khunou,
   near citizen Club, P.O. & P.S Porompat, Imphal East
   District, Manipur-795001.
4. Thokchom Arunkumar, aged about 47 years, S/o
   Thokchom Jugol Singh, a resident of Thangmeiband
   Thingel Leikai, P.O. Imphal, P.S. Lamphel, Imphal West
   District, Manipur-795001.
                                                     Respondents
                          With
                   W.A. No. 61 of 2018

1. Central Bank of India, represented by its Branch
   Manager, Imphal Branch, M.G. Avenue, Thangal Bazar,
   Imphal West District, Manipur.
2. The Chief Manager, Central Bank of India, Regional
   Office, 3rd Floor Central Bank, Bhangagarh, Guwahati-5
                                 Appellants/Respondent No. 1 & 2
                             Vs.

1. Mayengbam Tej Singh, aged about 39 years, S/o M.
   Shrilal Singh, Proprietor, M/s M.S. & Sons, Singjamei,
   Imphal West District, Manipur.
2. Oinam Somorendro Meetei, S/o Late Oinam Mani Singh,
   a resident of Wangkhei Knunou, near citizen club, P.O
   & P.S. Porompat, Imphal East District, Manipur.
3. Thokchom Arunkumar, S/o Thokchom Jugol Singh, a
   resident of Thangmeibamd Thingel Leikai, P.O. Imphal,
   P.S. Lamphel, Imphal West District, Manipur.
                                                     Respondents



                                                       Page 2 of 35
                                       BEFORE
                     HON'BLE THE CHIEF JUSTICE MR. M. SUNDAR
                    HON'BLE MR. JUSTICE A. GUNESHWAR SHARMA

For appellants in W.A. No. 52 of 2018              Mr. Md. Abdul Baqee Khan,
                                                   Advocate, led by Mr. N. Jotendro, Sr.
                                                   Advocate
For respondents in W.A. No. 52 of 2018             Mr. Anjan Prasad Sahu along with Mr.
                                                   Nakato Khwairakpam, Advocate for
                                                   respondent No. 1
                                                   Mr. Mukesh Sharma, Advocate for
                                                   respondent Nos. 2 & 3
For appellants in WA No. 61 of 2018                Mr. Mukesh Sharma, Advocate


For respondents in W.A. No. 61 of 2018             Mr. Anjan Prasad Sahu along with Mr.
                                                   Nakato Khwairakpam, Advocate for
                                                   respondent No. 1
                                                   Mr. Md. Abdul Baqee Khan, Advocate
                                                   for respondent Nos. 2 & 3, led by Mr.
                                                   N. Jotendro, Sr. Advocate
For applicant in MC [W.P. (C)] No. 362 of 2018     Mr.Anjan Prasad Sahu along with Mr.
                                                   Nakato Khwairakpam, Advocate
For respondents in MC [W.P. (C)] No. 362 of 2018   Mr. Mukesh Sharma, Advocate for
                                                   respondent Nos. 1 & 2,
                                                   Mr. Md. Abdul Baqee Khan, Advocate
                                                   for respondent Nos. 3 & 4, led by Mr.
                                                   N. Jotendro, Sr. Advocate
Date of Judgment & Order                           27.03.2026




                            COMMON JUDGMENT AND ORDER
                                      (ORAL)

(M. Sundar, CJ)

[1] Captioned two main 'Writ Appeals' ('WAs' in plural and 'WA'

in singular for the sake of brevity) are directed against the same order.

The order that has been assailed in both WAs is an order dated 09.10.2018

made by a Hon'ble Single Bench of this Court in W.P. (C) No. 227 of 2018

and this order shall be referred to as 'impugned order' for the sake of

convenience and clarity. Subject matter of caption WAs pertain to a 'One

Time Settlement' ('OTS' for the sake of brevity) between a Nationalized

Bank and a borrower and sale of the immovable property of borrower

(given as security for loan) by the Bank in an auction to third-party auction

purchasers. To be noted, this Court will dilate more on facts elsewhere

infra in this common order which will govern the captioned two WAs and

captioned 'Miscellaneous Case' ('MC' for the sake of brevity).

[2] W.A. No. 52 of 2018 has been filed by the auction purchasers

and WA No.61 of 2018 has been filed by the Nationalized Bank both

assailing the impugned order (as already alluded to supra). As regards the

captioned MC, the same has been taken out by the borrower, post

impugned order but pending captioned WAs with a prayer to permit the

borrower to deposit the OTS amount by way of a cheque (to be noted, a

photocopy of the full OTS amount settlement cheque has been annexed

to the MC).

[3] Reverting to factual matrix and central theme of lis qua

captioned WAs and MC, one 'Mayengbam Tej Singh, son of M. Shrilal

Singh, Propreitor, M.S. & Sons' (hereinafter 'borrower' for the sake of

convenience) sometime in 2012 availed cash credit facility to the tune of

about Rs. 45,000,00/- (Rupees Forty Five lakhs) from 'the Central Bank of

India, Imphal Branch, Manipur' (hereinafter 'said Bank' for the sake of

convenience and clarity); that the account became 'NPA' ('Non-Performing

Asset' for the sake of brevity); that the borrower filed a writ petition in

W.P. (C) No.173 of 2017 regarding this account, i.e, NPA; that this 'writ

petition' ('WP' for the sake of brevity) came to be disposed of by a Hon'ble

Single Bench in and by a short order dated 24.04.2017 recording the stated

positions of learned counsel for said Bank and learned counsel for

borrower (borrower submitted that he would pay the outstanding amount

in a timeframe of one month to which the Bank counsel agreed); that the

one month time frame is from the date of receipt of a copy of the order

which was on 03.05.2017 and this further means that the one month time

frame elapsed on 03.06.2017; that thereafter said bank on 25.01.2018

came up with a OTS proposal making it clear that it is a special OTS

scheme, borrower's account (NPA) is eligible under the special OTS

scheme, a sum of Rs. 41,25,000/- (Rupees Forty One Lakh & Twenty Five

Thousand) should be deposited as 'full and final settlement' and that this

offer is valid up to 31.03.2018; that according to said Bank, on 29.01.2018,

it wrote a letter to the borrower altering the special OTS cut-off date, viz.,

advancing the cut-off date from 31.03.2018 to 10.02.2018 but there is

serious dispute about this letter having been served on the borrower; that

while the borrower contended that this letter was never received by him,

said Bank contended that the Chief Manager of said Bank went over to the

borrower's place, found the borrower somewhere near the 'place'

(described as 'land') and attempted to give it to the borrower but the

borrower refused to receive the same (there will be a little more

elaboration on this elsewhere infra in this order) but suffice to write that

this was the bone of contention and the crux and gravamen of the issue

in the writ petition before the Hon'ble Single Judge; that on 21.02.2018,

the borrower sent an e-mail to said Bank inter alia referring to the OTS

offer and saying that said Bank has in the interregnum, inter alia resorted

to taking possession of immovable property given as security on

16.02.2018, much before the 31.03.2018 cut-off but making it clear that

the borrower is accepting the OTS offer and he is ready to settle as per

the OTS offer made on 25.01.2018; that on the very next day, the Chief

Manager of the said Bank had written a letter (obviously letter dated

22.02.2018) bearing Reference No. CBI/IMP/2017-18/00177 inter alia

stating that the borrower has lost his right of redemption; that in this

22.02.2018 letter there is a reference to an earlier letter dated 25.01.2018

from the said Bank bearing letter No. IMP/SARFAESI/2017-18/1449A but

that letter vide which said Bank claims that it intimated the borrower that

said immovable property is being put up for auction and borrower has lost

his right of redemption has not been placed before this Court (either before

the Hon'ble Single Bench or before this Division Bench); that thereafter

the borrower filed W.P. (C) No. 227 of 2018 on 22.03.2018 inter alia

assailing (a) the 22.02.2018 communication cancelling the special OTS

proposal and (b) a e-auction notice dated 16.02.2018; that this writ

petition, after full contest came to be allowed by a Hon'ble Single Bench

in and vide the impugned order; that in this W.P. (C) No.227 of 2018, said

Bank represented by its Branch Manager and Chief Manager of said Bank

were arrayed as respondent Nos. 1 and 2 respectively and the two auction

purchasers were arrayed as respondent Nos. 3 & 4; that for completion of

facts, it is deemed appropriate to write that details of the immovable

property (which has been given as security by the borrower) is Dag

No.1019, Patta No.59/342(pt)(Old) 255 (New), situate in Imphal West

District, Mauza Oinam Thingel Revenue Village No.59 admeasures an Area

0.0233 Hectare or thereabouts (to be noted, this description is as per the

e-auction sale notice dated 16.02.2018 which was put to challenge in the

writ petition); that contending that they are aggrieved by the impugned

order, the auction purchasers have filed captioned W.A. No. 52 of 2018

and said Bank has filed captioned W.A. No.61 of 2018 as already alluded

to supra; that for further completion of facts, it is deemed appropriate to

write that inter alia by an order dated 17.01.2019 made by Hon'ble

predecessor Bench, the impugned order of Hon'ble Single Bench has been

stayed pending captioned Writ Appeals and that the same is now

operating.

[4] In the hearing today, Mr. N. Jotendro, learned senior counsel

instructed by Mr. Md. Abdul Baqee Khan, learned counsel on record for

auction purchasers, Mr. Mukesh Sharma, learned counsel for said Bank

and Mr. Anjan Prasad Sahu, learned counsel along with Mr. Nakato

Khwairakpam, for the borrower are before this Court.

[5] Mr. N. Jotendro, learned senior counsel who commenced the

submissions, notwithstanding very many/myriad grounds in the WA

memorandum, predicated his campaign against the impugned order on

two points and the two points are as follows:

(a) There is no mention about the earlier WP filed by the

borrower namely, W.P. (C) No. 173 of 2017 and this

according to learned senior counsel is suppression and

that it casts serious doubts qua the bonafides of the

borrower is his further say;

(b) remedy for the borrower is by way of approaching the

'Debt Recovery Tribunal' ('DRT' for the sake of brevity)

and on the teeth of alternative remedy, the borrower

ought not to have filed the WP which culminated in the

impugned order and the WP is not maintainable is his

further say.

To be noted, in reply submissions, learned senior counsel

submitted that third party interests have been created and that the rights

of the auction purchasers are jeopardized leaving the auction purchasers

in difficulty.

[6] As regards learned counsel for said Bank, learned counsel

heavily relied on afore-referred communication dated 22.02.2018 bearing

Reference No. CBI/IMP/2017-18/00177 from the Chief Manager of said

Bank to buttress his submission that the OTS has been withdrawn. It was

also submitted that on the teeth of DRT and 'Securitisation and

Reconstruction of Financial Assets and Enforcement of Security Interest

Act, 2002' (54 of 2002) ('SARFAESI Act' for the sake of brevity and

convenience) the WP is not maintainable.

[7] As regards the borrower, it was submitted that the DRT was

approached, i.e., DRT Guwahati, but Registry of DRT refused to even

entertain the borrower's application and thereafter the writ petition was

filed.

[8] This Court now embarks upon the legal drill of setting out

the points urged, discussion on the same and giving its dispositive

reasoning one after the other and an adumbration of the same is as

follows:

(i) The first point turns on earlier WP and the

borrower not mentioning about the earlier WP in the WP

which culminated in the impugned order. In the

considered view of this Court, this cannot be construed

as suppression for more than one reason. The reasons

are, after the order in the earlier WP dated 24.04.2017

and after the one month timeframe thereat elapsed on

03.06.2017, said Bank made the special OTS offer on

25.01.2018. This is clearly novation (earlier short order

only records the stated position of parties) and therefore

the earlier order does not operate for any/all practical

purposes as between the parties, i.e, the borrower and

the said Bank. Be that as it may, the other reason is, if a

fact has not been mentioned, the party not mentioning

the fact should have gained from not mentioning the fact

or it should have been done with the intention of getting

a gain and only in such an event the omission will amount

to suppression, otherwise it will remain as omission. In

any event, the said Bank was put on notice in the

subsequent WP which culminated in the impugned order

and all facts were placed before Hon'ble Single Bench

before the impugned order was rendered. Therefore, this

Court is of the considered view that this point as regards

not mentioning the earlier WP and order dated

24.04.2017 thereat pales into insignificance.

(ii) This takes this Court to the alternative remedy point.

As regards alternative remedy, the law is well settled that

alternative remedy rule is not an absolute rule and it is a

rule of discretion. It is also well settled that it is a self-

imposed restraint qua writ courts/writ jurisdiction. This

Court (though noticed at the Bar in the hearing) reminds

itself that in a long line of authorities starting from

Dunlop India case [Assistant Collector of Central

Excise, Chandan Nagar, West Bengal Vs. Dunlop

India Ltd. and others reported in (1985) 1 SCC 260]

rendered on 30.11.1984, Satyawati Tondon case

[United Bank of India Vs. Satyawati Tondon and

others reported in (2010) 8 SCC 110] rendered on

26.07.2010, Commercial Steel case law [Assistant

Commissioner of State Tax and Others Vs.

Commercial Steel Limited (Civil Appeal No. 5121

of 2021)] reported in (2022) 16 SCC 447 rendered

on 03.09.2021, Mathew K.C. case [Authorized

Officer, State Bank of Travancore and Another Vs.

Mathew K.C. reported in (2018) 3 SCC 85] rendered

on 30.01.2018 and State of Maharashtra and Others

Vs. Greatship (India) Limited reported in 2022 SCC

OnLine SC 1262 rendered on 20.09.2022, Hon'ble

Supreme Court has repeatedly held that threshold barrier

is stiff in fiscal law statutes qua alternative remedy Rule

but all these case laws recognize the principle that

alternative remedy Rule is not an absolute Rule, it is a

Rule of discretion and it is a self-imposed restraint qua

writ courts. Be that as it may, the case at hand is not one

arising under fiscal law.

In this regard, this Court deems it appropriate to

respectfully follow Whirlpool principle (which has come

to stay in legal parlance as Whirlpool exceptions) being

principle laid down by Hon'ble Supreme Court in

Whirlpool Corporation Vs. Registrar of Trade

Marks, Mumbai and Others reported in (1998) 8 SCC

1 rendered on 26.10.1998. On facts, in Whirlpool, the

Registrar of Trade Marks suo moto issued a 'Show Cause

Notice' ('SCN' for the sake of brevity) calling upon the

noticee to show cause as to why the certificate of

registration of Trade Mark should not be cancelled inter

alia owing to a competing/rival claim qua the Trade Mark

concerned. This SCN was assailed by the noticee

(Whirlpool Corporation) in Bombay High Court, the

challenge was unsuccessful and the matter was carried to

Hon'ble Supreme Court. In this factual backdrop, Hon'ble

Supreme Court carved out specific exceptions qua

alternative remedy after making it clear that the power to

issue prerogative writs under Article 226 of the

Constitution is plenary and besides the specific writs

mentioned in Article 226, it can be exercised for 'any other

purpose'. In dealing with alternative remedy, Hon'ble

Supreme Court dealt with earlier decisions describing the

same to be decisions rendered in the evolutionary era of

constitutional law and made it clear that exceptions to

alternative remedy qua Article 226 include cases (a) where

the writ petition seeks enforcement of any of fundamental

rights; (b) where there is violation of principles of natural

justice; (c) where the order or the proceedings are wholly

without jurisdiction; and (d) where the vires of an Act is

challenged. To be noted, in Whirlpool, relevant

paragraphs are paragraphs 14 and 15 which read as

follows:

'14. The power to issue prerogative writs under Article 226 of the Constitution is plenary in nature and is not limited by any other provision of the Constitution. This power can be exercised by the High Court not only for issuing writs in the nature of habeas corpus, mandamus, prohibition, quo warranto and certiorari for the enforcement of any of the Fundamental Rights contained in Part III of the Constitution but also for "any other purpose".

15. Under Article 226 of the Constitution, the High Court, having regard to the facts of the case, has a discretion to entertain or not to entertain a writ petition. But the High Court has imposed upon itself certain restrictions one of which is that if an effective and efficacious remedy is available, the High Court would not normally exercise its jurisdiction. But the alternative remedy has been consistently held by this Court not to operate as a bar in at least three contingencies, namely, where the writ petition has been filed for the enforcement of any of the Fundamental Rights or where there has been a violation of the principle of natural justice or where the order or proceedings are wholly without jurisdiction or the vires of an Act is challenged. There is a plethora of case-law on this point but to cut down this circle of forensic whirlpool, we would rely on

some old decisions of the evolutionary era of the constitutional law as they still hold the field.'

In the above paragraph 15 of Whirlpool, though

there is a reference to three contingencies, four

exceptions have been adumbrated. This Court

respectfully writes that the exceptions are four in number

by following a later judgment of Hon'ble Supreme Court

in Godrej Sara Lee Ltd. vs. Excise and Taxation

Officer-cum-Assessing Authority and Others

reported in (2023) SCC OnLine SC 95 (2023 INSC

92) rendered on 01.02.2023 where Hon'ble Supreme

Court reiterated Whirlpool and made it clear that

Whirlpool carves out four exceptions to alternative

remedy qua writ jurisdiction.

Godrej Sara Lee on facts is one where

assessment orders under the 'Haryana Value Added Tax

Act, 2003' ('Haryana VAT Act' for the sake of brevity)

were called in question on the teeth of an alternative

remedy of appeal vide Section 33 of Haryana VAT Act. In

this factual background, Hon'ble Supreme Court

reiterated Whirlpool and also Commercial Steel

Limited (to be noted, this Court has respectfully

referred to Commercial Steel Limited supra for the

principle that alternative remedy Rule is not an absolute

Rule). The relevant paragraphs in Godrej Sara Lee are

paragraphs 6, 7 & 8 and the same read as follows:

'6. At the end of the last century, this court in paragraph 15 of its decision reported in (1998) 8 SCC 1 (Whirlpool Corporation v. Registrar of Trade Marks, Mumbai) carved out the exceptions on the existence whereof a writ court would be justified in entertaining a writ petition despite the party approaching it not having availed the alternative remedy provided by the statute. The same read as under:

           (i)    where     the      writ   petition   seeks
                  enforcement of any of the fundamental
                  rights;

(ii) where there is violation of principles of natural justice;

(iii) where the order or the proceedings are wholly without jurisdiction; or

(iv) where the vires of an Act is challenged.

7. Not too long ago, this court in its decision reported in [2021] SCC Online SC 884 (Assistant Commissioner of State Tax v. Commercial Steel Limited)" has reiterated the same principles in paragraph 11.

8. That apart, we may also usefully refer to the decisions of this Court reported in (1977) 2 SCC 724 (State of U. P. v. Indian Hume Pipe Co.

Ltd.) and (2000) 10 SCC 482 (Union of India v.

State of Haryana). What appears on a plain reading of the former decision is that whether a certain item falls within an entry in a sales tax statute, raises a pure question of law and if

investigation into facts is unnecessary, the High Court could entertain a writ petition in its discretion even though the alternative remedy was not availed of; and, unless exercise of discretion is shown to be unreasonable or perverse, this Court would not interfere. In the latter decision, this court found the issue raised by the appellant to be pristinely legal requiring determination by the High Court without putting the appellant through the mill of statutory appeals in the hierarchy. What follows from the said decisions is that where the controversy is a purely legal one and it does not involve disputed questions of fact but only questions of law, then it should be decided by the High Court instead of dismissing the writ petition on the ground of an alternative remedy being available.'

This Court also deems it appropriate to write that

even before Godrej Sara Lee, Hon'ble Supreme court in

the oft quoted Ambuja Cement case [State of H.P. and

Others vs. Gujarat Ambuja Cement Ltd. and

Another reported in (2005) 6 SCC 499] rendered on

18.07.2005 reiterated Whirlpool principle/Whirlpool

exceptions. Ambuja Cement, on facts, is a case where

action taken by Sales Tax Authorities and revisional orders

setting aside assessment orders under the 'Central Sales

Tax Act, 1956' ('CST Act' for the sake of brevity) and the

'Himachal Pradesh General Sales Tax Act, 1968' ('HPGST

Act' for the sake of brevity) were questioned inter alia on

the ground of exemptions. In resisting such a challenge,

it was contended by State that alternative remedy was

available to the assessee under CST Act as well as HPGST

Act and therefore the revisional orders ought not to have

been challenged by way of a writ petition. While dealing

with this alternative remedy plea, Hon'ble Supreme Court

reiterated Harbanslal Sahnia principle [Harbanslal

Sahnia and Another vs. Indian Oil Corpn. Ltd. and

Others reported in (2003) 2 SCC 107] rendered on

20.12.2002. To be noted, Harbanslal Sahnia principle is

one where Hon'ble Supreme Court held that alternative

remedy is a Rule of discretion and not one of compulsion

and it is further to be noted that Harbanslal Sahnia

followed and reiterated Whirlpool. Relevant paragraph in

Ambuja Cement is paragraph 20 and the same reads as

follows:

'20. In Harbanslal Sahnia v. Indian Oil Corpn. Lid. this Court held that the rule of exclusion of writ jurisdiction by availability of alternative remedy is a rule of discretion and not one of compulsion and the Court must consider the pros and cons of the case and then may interfere if it comes to the conclusion that the petitioner seeks enforcement of any of the fundamental rights; where there is failure of principles of natural justice or where the orders or proceedings are wholly without jurisdiction or the vires of an Act is challenged.'

(iii) In this regard, this Court also deems it

appropriate to write that Article 226 was amended by

42nd Amendment in 1976 (w.e.f. 01.02.1977) by

inserting clause (3) which made alternative remedy a bar

for exercise of jurisdiction under Article 226 but within

30 months by the 44th Amendment in 1978 (w.e.f.

01.08.1979), this clause (3) was deleted. This by itself

makes it clear that alternative remedy is not a bar for the

constitutional remedy under Article 226. In this regard,

this Court deems it appropriate to write that there is a

brief mention about this 42nd Amendment in Ambuja

Cement adverted to supra, the relevant paragraph is

paragraph 17 and the most relevant portion of paragraph

17 in this regard reads as follows:

'17. We shall first deal with the plea regarding alternative

remedy as raised by the appellant State. Except for a

period when Article 226 was amended by the Constitution

(Forty-second Amendment) Act, 1976, the power relating

to alternative remedy has been considered to be a rule of

self-imposed limitation. It is essentially a rule of policy,

convenience and discretion and never a rule of law.

Despite the existence of an alternative remedy it is within

the jurisdiction of discretion of the High Court to grant

relief under Article 226 of the Constitution ...'

(iv) While on alternative remedy, it is deemed appropriate

to write that learned counsel for said Bank relied on CELIR

LLP vs. Bafna Motors (Mumbai) Private Limited and

Others ('CELIR-I' for the sake of convenience) reported in

(2024) 2 SCC 1 and CELIR LLP vs. Sumati Prasad

Bafna and others ('CELIR-II' also for the sake of

convenience) reported in 2024 SCC OnLine SC 3727 for

the propositions (a) interference by Court is not warranted

unless the auction procedure is found to be collusive,

fraudulent or vitiated and (b) equity cannot supplant law,

respectively. This Court respectfully writes that CELIR-I and

CELIR-II do not come to the aid of said Bank as they are

clearly distinguishable on facts. In both these case laws, it is

not a case of OTS. In this regard, this Court deems it

appropriate to remind itself of the celebrated Padma

Sundara Rao case law [Padma Sundara Rao (Dead)

and others Vs. State of Tamil Nadu and Others reported

in (2002) 3 SCC 533] wherein a Hon'ble Constitution Bench

of the Supreme Court laid down the manner in which

authorities and precedents cited should be referred to. To be

noted Padma Sundara Rao was rendered by a Constitution

Bench and therefore, this Court chooses to use the

expression 'declaration of law' rather than 'ratio'. On facts,

Padma Sundara Rao arose under Land Acquisition Act,

1894 and the question was, after the land acquisition

proceedings are nullified, whether a fresh period will be

available to the State for making a declaration under Section

6. In this fact setting, in Padma Sundara Rao, Hon'ble

Supreme Court after reiterating what Lord Morris wrote in

Herrington vs. British Railways Board [(1972) 2 WLR

537] held that there is always peril in treating the words of

speech of judgments as legislative enactment and that the

fact situation is of utmost importance with regard to placing

reliance on case laws. Hon'ble Supreme Court is also very

clear that circumstantial flexibility, one additional or different

fact may make a world of difference between conclusions in

two cases. The relevant paragraph in Padma Sundara Rao

is para 9 and the same reads as follows:

'9. Courts should not place reliance on decisions

without discussing as to how the factual situation fits

in with the fact situation of the decision on which

reliance is placed. There is always peril in treating the

words of a speech or judgment as though they are

words in a legislative enactment, and it is to be

remembered that judicial utterances are made in the

setting of the facts of a particular case, said Lord

Morris in Herrington v. British Railways Board.

Circumstantial flexibility, one additional or different

fact may make a world of difference between

conclusions in two cases'

(v) Following the declaration of law made in Padma

Sundara Rao, this Court respectfully writes that CELIR-I

and CELIR-II on facts are distinguishable and do not come

to the aid of the said Bank as on facts they do not turn on

OTS. Another case law relied on by learned counsel for said

Bank is Sanjay Sharma vs. Kotak Mahindra Bank Ltd.

And others reported in 2024 SCC OnLine SC 4589. This

is also for the principle that sale by way of public auction

should not be set aside until there is any material irregularity

or irregularity committed in holding that auction. Sanjay

Sharma again is distinguishable on facts as it does not

pertain to OTS. Learned counsel for said Bank also pressed

into service Bijnor Urban Cooperative Bank Limited,

Bijnor and others Vs. Meenal Agarwal and others

reported in (2023) 2 SCC 805 for the proposition that

borrower cannot claim OTS as a matter of right. Applying

Padma Sundara Rao declaration of law made by Hon'ble

Supreme Court, Bijnor also does not come to the aid of said

Bank as Bijnor is a case where on facts the borrower was

ineligible qua the conditions of OTS. In the case on hand, the

25.01.2018 OTS offer from said Bank makes it clear that the

borrower is eligible for the special OTS. Therefore, it is not a

case of borrower claiming OTS as a matter of right but it is a

case of OTS having been offered to the borrower by said

Bank, making it clear that borrower's account (NPA) is

eligible, further making it clear, it is open till 31.03.2018 and

thereafter turning topsy turvy and making a U-turn by

advancing date, not being able to demonstrate that this

communication was served on borrower, later contending

that they sent two letters to borrower on same day

(25.01.2018) one offering OTS and another saying that

borrower has lost right of redemption and ultimately selling

the immovable in public action to third party auction

purchasers. Therefore, this court has no hesitation in writing

that the instant case is clearly covered by more than one of

the Whirlpool exceptions being a case of complete violation

of procedural fairness which is a core pillar of principle of

natural justice. To elaborate on this, to be noted, said Bank

wrote two letters to the borrower on the same day, one

offering OTS and saying borrower is eligible and further

saying that borrower can pay the full and final settlement on

or before 31.03.2018 and another letter saying that borrower

has lost his right of redemption. In this regard that a scanned

reproduction of 25.01.2018 OTS letter is as follows:

There is a reference to another letter on the same

day, i.e., 25.01.2018 bearing letter no. IMP/SARFAESI/2017-

18/1449A in said Bank's letter dated 22.02.2018 and

a scanned reproduction of this 22.02.2018 letter is as

follows:

'

The 3rd paragraph in the above letter refers to

another letter dated 25.01.2018 and for the sake of emphasis

and ease of reference, the afore-refereed 3rd paragraph

is set out infra in bold and the same is as follows:

'We have already informed you vide our letter no. IMP/SARFAESI/2017-18/1449A dated 25/01/18 that your mortgaged property has been put for e-auction on 16.02.2018, but you have shown your aggression towards action of the Bank under SARFAESI Act. Not to forget, that you broke open the locks and keys two times (11.01.2017 and 20.06.2017), when the Bank took physical possession of the mortgaged property, which clearly shows your unwillingness and irrational attitude regarding payment of outstanding dues and the way you abuse the process of law.'

[vi] This Court deems it appropriate to write that afore-

referred conduct of said Bank besides being a clear case

of violation of procedural fairness which is one of the core

principles of natural justice, is also covered by another

Whirlpool exception, viz., being proceedings wholly

without jurisdiction as a Nationalized Bank after having

offered a OTS to a borrower and holding that the OTS

offer is valid till 31.03.2018 cannot on the same day write

to the borrower that his right of redemption has been lost

and subsequently contend that the cut-off date was

advanced to 10.02.2018 that too without being able to

demonstrate communication dated 29.01.2018 in this

regard was served on writ petitioner. To be noted, learned

counsel for said Bank was unable to cite any provision of

law, be it in the Reserve Bank of India Act, 1934 (2 of

1934) or for that matter in any other statute.

(vii) To complete the discussion on alternative

remedy and comprehensively capture what transpired in

the hearing, it is also appropriate to write that learned

counsel for borrower pressed into service PHR Invent

Educational Society Vs. UCO Bank and Others

reported in 2024 INSC 297 to say that exception for

petitions under Article 226 of the Constitution have been

clearly laid down and one of the exceptions is when the

statutory authority has not acted in accordance with the

provisions of enactment in question, learned counsel for

said Bank submitted that reference to statutory authority

in PHR Invent is to the Tribunals i.e., DRT and the

DRAT. To be noted in PHR Invent, Hon'ble Supreme

Court has in paragraph 29 carved out 4 exceptions and

in paragraph 33 has also reiterated Satyawati Tondon

which we have referred to supra. Paragraphs 29 and 33

of PHR Invent read as follows:

'29. It could thus clearly be seen that the Court has carved out certain exceptions when a petition under Article 226 of the Constitution

could be entertained in spite of availability of an alternative remedy. Some of them are thus:

(i) where the statutory authority has not acted in accordance with the provisions of the enactment in question;

(ii) it has acted in defiance of the fundamental principles of judicial procedure;

(iii) it has resorted to invoke the provisions which are repealed; and

(iv) when an order has been passed in total violation of the principles of natural justice.

33. While dismissing the writ petition, we will have to remind the High Courts of the following words of this Court in the case of Satyawati Tondon (supra) since we have come across various matters wherein the High Courts have been entertaining petitions arising out of the DRT Act and the SARFAESI Act in spite of availability of an effective alternative remedy:

"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."

It is necessary to make it clear that PHR Invent

is also a case which does not turn on OTS. Therefore,

this Court deems it appropriate to write that for the

purpose of the legal drill at hand, it will suffice to

respectfully follow the principle laid down by Hon'ble

Supreme Court that alternative remedy Rule is not an

absolute Rule and it is a Rule of discretion and

respectfully follows Whirlpool principle about which

discussion and dispositive reasoning of this Court has

been set out/alluded to supra in this order, it is a self-

imposed restraint. Be that as it may another buttressing

factor in this regard is, in the case on hand, the borrower

has approached the DRT Guwahati and has made a

positive averment in this regard in the WP in paragraph

13 which reads as follows:

'13. That, the petitioner had also approached the DRT, Guwahati also as per the statement/submission made in para No.20 in the affidavit-in-opposition in W.P.(C) No. 173 of 2017 by the Respondent Bank but the Registry of the Debt Recovery Tribunal, Guwahati situated at B. Baruah Road Apsara Building, Ulubari, Guwahati informed the petitioner that the Debt Recovery Tribunal, Guwahati has no jurisdiction to entertain the application of the petitioner and hence did not register it.'

(viii) This Court had mentioned in the earlier part of

this order that there will be more allusion about the letter

dated 29.01.2018 by which the said Bank contends that

it had advanced the cut-off date qua special OTS from

31.03.2018 to 10.02.2018. In this regard, the Hon'ble

Single Bench called for an affidavit from said Bank and

an affidavit was filed by the Chief Manager of said Bank.

In this affidavit, the Chief Manager in paragraphs 3 & 4

of the affidavit has averred as follows:

'3. That, in the meantime, One Rajesh Kumar, Chief Manager, Central Bank of India, Zonal Office, came to Imphal. In the afternoon of 25-01- 2018, I along with, Rajesh Kumar, R.M. and Okram Raju Singh, Recovery Agent, SMART to circulate/hand over the above-mention Notice/Letter to loan defaulters including Mayengbam Tej Singh. Mayengbam Tej Singh was found in the vicinity of the land mortgaged with the Central bank. I have personally handed the letter to Mayengbam Tej Singh and request to acknowledge received. But, Mayengbam Tej Singh refused to acknowledge receipt:

4. That, in the morning of 29-01-2018, I have received instructions from the Zonal office that since the date of E-auction has been fixed on 16-

02-2018, the last date of OTS fixed on 31-03-2018 be changed to 10-02-2018 and to intimate to Mayengbam Tej Singh. I have prepared a letter No. CBI/IMP/RECV/2017-18/00152 A dated 29- 01-2018 making necessary changes as per instructions of the Zonal Office. I along with Okram Raju went to deliver the letter in the evening of 29-01-2018. Mayengbam Tej Singh was found near the mortgaged land and handed over the letter to him and requested to acknowledge receipt. Mayengbam Tej Singh reluctantly took the letter but declined to acknowledge receipt.'

The Hon'ble Single Bench has disbelieved the

above version making it clear that it is not entering upon

any disputed facts in a writ petition. The Hon'ble Single

Bench has made it clear in the impugned order that when

the said Bank contends that 29.01.2018 letter has been

served on the borrower and the borrower submits that

he has not received any such letter, the onus lies on the

said Bank to prima facie demonstrate that the letter was

delivered to the borrower rather than making mere

assertions. In the light of inconsistencies, after also

noticing that it is rather strange that the Chief Manager

had gone to the borrower's place, Hon'ble Single Bench

has not accepted the mere assertion of said Bank which

is not supported by any prima facie material qua

service/acknowledgment. This Court therefore finds that

there is no reason to interfere with this reasoning of the

Hon'ble Single Bench. The most relevant paragraph in

this regard is paragraph 10 of the impugned order and

the same reads as follows:

'[10] In the present case, this Court would have been satisfied if the corroborating affidavit of the person, namely, Okram Raju, had been also enclosed to show that the Bank had delivered the letter dated 29.01.2018 to the petitioner. Secondly, it is quite unusual that the Chief Manager himself

would go to a loanee to deliver a letter which is normally done either by registered post or some other modes of communication, which is generally resorted to by the Bank authorities. Therefore, this Court is of the view that the claim made by the Bank that the said letter dated 29.1.2018 had been delivered to the petitioner, falls short of the proof required and accordingly, this Court is not inclined to accept the plea of the Bank. If that is so, this Court would hold that the letter dated 29.1.2018 had not been delivered to the petitioner. In that event, the subsequent proceeding including e- auctioning initiated by the bank authorities cannot be said to be valid. In that view of the matter, this Court holds that the e-auction held by the bank authorities was illegal and was done by changing the rules of the game as mentioned above.'

We wholly agree with the Hon'ble Single Bench

and we have no hesitation in writing that there is no

reason to interfere with the order the Hon'ble Single

Bench. Learned counsel for said Bank submitted that

after the SARFAESI Act regime, the Chief Manager do go

to the borrower's place for service but we deem it

appropriate to not dilate upon the same owing to the

averments in paragraph 3 & 4 of the affidavit of Chief

Manager.

(ix) As regards the submission of learned senior

counsel that the auction purchasers have been left high

and dry as they availed financial assistance for

purchasing the auctioned property in public auction,

have also put up superstructures there but the auctioned

purchasers' account has now become NPA, this Court

deems it appropriate to write that the remedy of the

auction purchasers will only be against the said Bank and

all questions in this regard are left open. In this regard,

it is also deemed appropriate to write that this Bench has

noticed that the Hon'ble Single Bench has also given a

direction to said Bank to refund the money to the auction

purchasers which is vide paragraph 13 of the impugned

order which reads as follows:

'[13] In view of the above, this Court holds that the petitioner has been able to make out a case in his favour and e-auction which was held on 16.02.2018 is declared illegal as the petitioner was denied the opportunity to clear his debt as mentioned above and the natural consequence is that if the petitioner is still willing to clear the debt, he will be entitled to regain possession of the said mortgaged property from the Bank on payment of the due amount within a period of 2 (two) months from today. The private respondent Nos. 3 & 4, who had purchased the mortgaged property have to return the mortgaged land to the Bank and would be entitled to be refunded of the purchased price from the Bank paid, to the Bank including any incidental charges as they cannot derive any benefit out of an illegal transaction.'

This, in the considered opinion of this Court,

douses the argument of the auctioned purchasers that

they have been left high and dry.

(x) Learned counsel for borrower placed reliance on

'the Security Interest (Enforcement) Rules 2002' ('said

Rules' for the sake of convenience and clarity) {which is

a piece of subordinate legislation made by Central

Government in exercise of Rule making powers vide

Section 38 of the SARFAESI Act}, to say that adequate

30 days public notice for the auction was not given.

Learned counsel relied on Rules 8(6) and Rule 9(1).

Learned counsel for said Bank refuted the submission by

saying that this will not apply to subsequent auctions.

This Court deems it appropriate to not to dilate on this

as the case at hand turns on OTS. Therefore, we also

deem it appropriate not to dilate on Rajiv

Subramaniyan case [J. Rajiv Subramaniyan and

another. Vs. Pandiyas and others] reported in

(2014) 5 SCC 651 relied on by learned counsel for

borrower which turns on Rules 8 and 9 of said Rules. To

be noted, the Hon'ble Single Bench has not gone into the

question of auction or the procedure followed for the

auction but the crux and gravamen of the legal drill

turned on OTS being offered to borrower and contending

that cut-off date was altered and alteration of date was

communicated to the borrower which has been

disbelieved by the Hon'ble Single Bench as no prima facie

material qua service/acknowledgment was placed before

it on the teeth of borrower contending that the

communication was not received by him.

[9] This takes this Court to the captioned MC. The captioned

MC has been filed on 06.12.2018, post impugned order, pending captioned

WAs. To be noted, W.A. No. 52 of 2018 filed by auction purchasers was

filed on 12.11.2018 and W.A. No. 61 of 2018 filed by said Bank has been

filed on 27.11.2018. In captioned MC, the borrower has made a prayer to

permit deposit of the special OTS amount of Rs. 41,25,000/- (Rupees

Fourty One Lakh and Twenty Five Thousand) by way of a cheque a

photocopy of which has been annexed to the MC. In this regard, there was

a contention by the learned counsel for said Bank that in and vide the

impugned order, there is a direction for payment of 'outstanding dues'

within two months. This Court finds that the writ petition has been filed

on 22.03.2018 in this Court well before the cut-off date of 31.03.2018 and

as already alluded to supra, the order of the Hon'ble Single Bench has

been stayed by way of an interim stay and the same is operating. In any

event, the communication dated 22.02.2018 from the said Bank stating

that the right of redemption has been lost about which there is allusion

supra has been set aside vide the impugned order. Impugned order has

to be understood in sum totality of all these facts. Therefore, we deem it

appropriate to dispose of the captioned MC as closed leaving it open to

the parties to abide the impugned order which we are confirming.

[10]          The impugned order is sustained.

[11]          Ergo, the sequitur in the light of the narrative, discussion and

dispositive reasoning set out supra is, both captioned WAs fail and the

same are dismissed. As regards the captioned MC, the same is disposed

of as closed. Consequently, the afore-referred interim order staying the

operation of Hon'ble Single Bench order now operating is vacated. There

shall be no order as to costs.

               JUDGE                              CHIEF JUSTICE

 FR/NFR

John Kom/Sandeep

P.S. I : Upload forthwith

P.S. II : All concerned will stand bound by web copy uploaded in High Court website inter alia as the same is QR coded.

 
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