Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S. Ipinit Vanaspati Limited vs The Principal Secretary
2026 Latest Caselaw 849 Ori

Citation : 2026 Latest Caselaw 849 Ori
Judgement Date : 2 February, 2026

[Cites 7, Cited by 0]

Orissa High Court

M/S. Ipinit Vanaspati Limited vs The Principal Secretary on 2 February, 2026

Author: Chittaranjan Dash
Bench: Chittaranjan Dash
   IN THE HIGH COURT OF ORISSA AT CUTTACK
                 W.P.(C) No.4296 of 2024
                            &
                 W.P.(C) No.17064 of 2025
 In the matter of applications under Articles 226 & 227 of the
 Constitution of India, 1950.
                          --------------
In W.P.(C) No.4296 of 2024
M/s. Ipinit Vanaspati Limited,           ....         Petitioner
Cuttack
                              -versus-
The Principal Secretary, MSME
Department & Chairman OSFC,
Bhubaneswar and others                   ....    Opposite Parties

              Advocates Appeared in this case
       For Petitioner     -      M/s. Amitabh Mishra, A. Kejriwal,
                                 A. Pradhan, S. Das & B. Parhi,
                                 Advocates

       For Opp. Parties -        Mr. Amitav Das, Sr. Advocate
                                 along with M/s. A.K. Pal, A.K. Dash,
                                 B. Pradhan,R. Nayak & K.K. Patel,
                                 Advocates

In W.P.(C) No.17064 of 2025
M/s. Ipinit Vanaspati Limited,
Cuttack                                ....              Petitioner
                           -versus-
The Principal Secretary, MSME
Department & Chairman OSFC,
Bhubaneswar and others                 ....        Opposite Parties

            Advocates Appeared in this case
       For Petitioner  -    Mr. Subir Palit, Sr. Advocate along
                            with M/s. Amitabh Mishra,
                            A. Kejriwal, A. Pradhan, S.S. Das &
                            S. Mohanty, Advocates

       For Opp. Parties -        Mr. Amitav Das, Sr. Advocate

                                                        Page 1 of 13
                                                   along with M/s. A.K. Pal,Basumati
                                                  Pradhan, K.K. Patel & A.K. Dash,
                                                  Advocates [OP Nos.1 to 4]
                                                  M/s. H. Garg & S. Sarangi, Advocates
                                                  [OP No.5]

                                             -----------
           CORAM:
             HON'BLE MR. JUSTICE DIXIT KRISHNA SHRIPAD
                   HON'BLE MR. JUSTICE CHITTARANJAN DASH
    ----------------------------------------------------------------------------------------
                     Date of Hearing & Judgment : 02.02.2026
    ----------------------------------------------------------------------------------------
PER KRISHNA S. DIXIT,J.

The tone of this judgment can be set by quoting what Richard Brinsley

Sheridan, an Irish dramatist of 18th century had said when asked to pay

his dues:

"It is not my interest to pay the principal, nor my principle to pay the interest"

These two petitions by the borrower, in essence seek to lay a challenge

to the demand and recovery of a huge sums of money in crore of rupees,

lent by the Orissa State Financial Corporation under the provisions of

the State Financial Corporations Act 1951.

i. In W.P.(C) No.4296 of 2024, the prayer column runs as under:

"(a) Quash the impugned letter dated 24.01.2024 as under

Annexure-15;

(b)Direct the Opp. Party - Corporation to carry out a joint verification to assess the damage cause to the seized unit of the petitioner,

(c) Direct the Opp. Party - corporation to adjust /factor in the loss caused to the petitioner due to the damage in the

seized unit, as against the principal amount and thereafter re-calculate the outstanding dues of the petitioner;

(d)Direct the opp. Party - corporation to allow the petitioner to submit a fresh OTS proposal on the basis of the re-calculate dues as mentioned in (c) above;"

ii. In W.P.(C) No.17064 of 2025, the prayer column texted as under:

"It is, therefore, most humbly and most respectfully prayed that, this Hon'ble Court may graciously be pleased to issue a writ or writs in the nature of a writ of "mandamus"

thereby to quash the impugned letter dated 13.06.2025 as at Annexure-16;

And be further pleased to pass any such other or further order/ orders as would be deemed fit and proper under the facts and circumstances of the present case;"

2. A THUMBNAIL DESCRIPTION OF FACTS

2.1. A term loan of Rs.30,00,000/- (Rupees Thirty Lakh) only was

sanctioned by the O.Ps-Orissa State Financial Corporation on

30.03.1984. The same was handed to the petitioner in instalments, first

of which began on 13.05.1985 and the last on 01.06.1987. On his

application, petitioner got sanctioned Additional Term Loan of

Rs.2,27,500/- (Rupees Two Lakh Twenty-Seven Thousand Five

Hundred) only was sanctioned on 30.05.1988 and the same was

disbursed on 03.02.1990. As on 31.12.2021, Rs.5,90,81,363/- (Rupees

Five Crore Ninety Lakh Eighty One Thousand Three Hundred Sixty

Three) only was quantified as the outstanding liability.

2.2. In the meanwhile, the petitioner had applied for One Time

Settlement (OTS) under the OTS-07 Scheme dated 16.02.2009.

However, the same was processed by the OSFC under the new scheme

of 2011, which had duplicated substantially the terms & conditions of

2009 scheme. The petitioner was before this Court twice earlier, i.e., in

W.P.(C) No.1273 of 2008 and W.P.(C) No.16114 of 2011 both disposed

off on 05.04.2022 by separate orders. In the latter, a Co-Ordinate Bench

of this Court reserved liberty to the petitioner to approach the OSFC for

OTS, if application is made not later than 02.05.2022 and that he could

raise all contentions, which were directed to be considered in the light of

extant OTS Scheme.

2.3. In the meanwhile, the possession of all assets of the petitioner-

company including plant & machinery were taken over by the OSFC

under Section 29 of 1951 Act, way back in 1996. Petitioner had a

grievance at a later point of time that there was a diminution of assets

more particularly plant & machinery and therefore, he had requested for

a joint verification exercise on the premise that after taking over, it was

the bounden duty of OSFC to maintain watch & ward more particularly

in the light of decision of Co-Ordinate Bench which had permitted

petitioner to raise all factors for consideration in the application to be

made. In fact, petitioner had made one dated 27.06.2022 as suggested in

the said order in which at paragraph-1 he had specifically admitted the

lapse on his part as to why the instalments accruing due were not paid.

2.4. It is the case of petitioner that out of Rs.32,27,500/- (Rupees

Thirty Two Lakh Twenty Seven Thousand Five Hundred) only as

sanctioned on two occasions, i.e., one in 1984 and other in 1990, a sum

of Rs.54,81,881.51 (Rupees Fifty Four Crore Eighty One Lakh Eight

Hundred Eighty One & Fifty One Paise) only was repaid, which was

about 170% more than the original loans sanctioned sans interest that

had accrued due thereon. The petitioner-company was referred to BIFR

as a sick unit. Because of this, petitioner's OTS proposal floated in 2009

was not considered resulting into filing of aforesaid WPs. The OSFC

accepted the OTS offer in an outstanding sum of Rs.194.64 lakh in

terms of 2011 Scheme, vide letter dated 24.08.2013. In furtherance

thereof, he has deposited a sum of Rs.20,00,000/- (Rupees Twenty

Lakh) only vide SBI Demand Draft dated 24.03.2023, undertaking to

pay simple interest @ 8% per annum reckoned from 23.09.2013.

Strangely this proposal was made on 24.03.2023, i.e., about ten years

after the acceptance of OTS proposal.

2.5. Since petitioner did not avail the benefit of sanctioning of OTS,

the secured assets were put to public auction on 05.07.2025 and opposite

party No.4, being the highest bidder, become the victorious party had

paid Rs.7,89,86,500/- (Rupees Seven Crore Eighty Nine Lakh Eighty

Six Thousand Five Hundred) only out of the bid amount of

Rs.12,12,30,000/- (Rupees Twelve Crore Twelve Lakh Thirty

Thousand) only. Of course, he came to be impleaded as opposite party

No.4 at a later stage and the Co-ordinate Bench of this Court, vide

interim order dated 04.07.2025, restrained confirmation of auction. In

view of this interim order, the auction buyer was having second thoughts

as to whether he should proceed with the finalization of auction. In the

meanwhile, petitioner's representation dated 28.12.2023 seeking

reduction of OTS amount and waiver of interest also came to be rejected

vide letter dated 24.01.2024. Then followed the impugned letter dated

17.06.2025 whereunder petitioner was directed to clear the outstanding

amount of Rs.6,46,25,806/- failing which property would be put to

auction. Petitioner failed and accordingly the public auction happened.

All this is put in challenge by the petitioner.

3. Since common questions of law & facts are involved, these

matters that were clubbed, at the instance of parties, were taken up for

hearing this day together. Learned Senior Advocate appearing for the

petitioner essential urged the following points for consideration:

3.1. Petitioner is a bona fide borrower; he has repaid more amount

than the principal amounts lent, of course interest part keeping at a bay;

because of seizure of plant & machinery in 1996, he has been put to a

manifest hardship & injustice at the hands of OSFC officials;

3.2. Petitioner is ready and willing to pay the OTS amount as settled in

2013 along with simple interest at the rate of 8% per annum and this

offer could not have been rejected by the OSFC mindlessly; the auction

buyer himself is withdrawing from the auction and therefore, the auction

should be set at naught and another opportunity should be given for

settling the OTS amount as per 2009 Scheme vis-à-vis 2011 Scheme.

3.3. The OSFC, in the fitness of things, was bound to favour request

of the petitioner for waiver of interest and value deficit, inasmuch as the

possession of plant & machinery was taken over way back in 1996 that

virtually drove the petitioner to BIFR proceedings, which was otherwise

avoidable. In any circumstance, interference of this Court is eminently

warranted. Learned Panel Counsel appearing for the OSFC, with equal

vehemence, opposes the petitions contending that the OSFC manages

public money in a normative way; petitioner is a chronic defaulter and

therefore, he is not entitled to any discretionary remedy at the hands of

Constitutional Courts. Though OTS was approved/accepted in 2013, the

benefit thereof has not been taken by the unscrupulous borrower who is

coming in the way of recovery of public money, lent more than four

decades ago; in OTS matters, OSFC follows the statutory guidelines and

therefore, a Writ Court cannot grant indulgence. So contending, he seeks

dismissal of the petitions.

4. Having heard learned counsel for the parties and having perused

petition papers, we decline indulgence in the matter, for the following

reasons:

4.1. OSFC is essentially a financial institution established under the

provisions of 1951 Act. Its affairs & businesses are regulated by

statutory provisions, promulgated rules & circulars. The loan in question

is huge, i.e., in crores of rupees because of accumulated interest over

more than four decades. The first contention that petitioner is a

scrupulous borrower is untrue, if not false. The elements of

scrupulousness are militantly lacking. The first loan was sanctioned in

1984 and the second in 1988. For some period, the debt was serviced, is

true. However, thereafter admittedly the loan instalments were not paid

resulting into huge arrears. Eventually, the plant & machinery were

taken over by the OSFC way back in 1996 under section 29 of the 1951

Act. The allegation that value of plant & machinery has been diminished

because of non-maintenance and avoidable dysfunction has not been

substantiated. The question of giving benefit of imaginary diminution of

value therefore would not arise. Petitioner was before this Court twice

earlier in two writ petitions, one in 2008 and another in 2011. The only

direction given was to consider his representation, which would contain

'all factors'. The said decision did not set aside OTS settlement nor gave

any concession as sought by the petitioner by way of waiver of interest

and other incidental charges. Petitioner failed to avail the benefit of OTS

facility granted by the OSFC way back in 2013 despite a slew of

intimations. Despite vociferous submissions, what right the petitioner

had to seek waiver of interest or reduction of OTS amount, remains as a

mystery. A Writ Court operates on the principle of ubi jus ibi remedium.

In the absence of a justiciable right being demonstrated, no relief can be

granted on the ground of mercy merely because the borrower was in

financial difficulty.

4.2. The next contention that the petitioner suffered diminution of

value of his plant & machinery because of failure attributable to the

OSFC that had taken possession in 1996, has not been substantiated

either in his representation to the lending agency or before us by

producing some evidentiary material. Such a contention appears to have

been taken or at least could be taken in the earlier round of litigation that

did not culminate in any positive order of the kind, his claim merited.

No fault can be laid at the threshold of OSFC, which has exercised the

statutory power under section 29 of 1951 Act in taking over the plant &

machinery. Challenge to that order is not put before us directly &

substantially. Even otherwise, what was done three decades ago cannot

be raised now in these petitions. Digging the grave would not reward. It

was not the case of petitioner before BIFR that the company suffered

losses on account of plant & machinery being taken over by the OSFC.

Writ Courts cannot examine contentions of the kind even otherwise.

4.3. The submission of counsel for the petitioner that auction itself is

liable to be voided is bit difficult to countenance. Public auction of

security property is a sanctioned mode of recovery under the provisions

of 1951 Act. Contracting of debts is not in dispute; debts grow because

of periodical accrual of interest, more particularly at commercial rates

cannot be disputed. It is the duty of debtor to find the creditor and hand

the debt back with the agreed rate of interest, is a grund norm that

operates in any civilized society vide Soniram Jetmull v. Tata & Co.

Ltd; AIR 1927 PC 112. The said principle needs to be scrupulously

observed specially when public money is borrowed. Any argument to

the contrary would spurn at law, at reason & at justice. Petitioner was

given sufficient opportunity for debt servicing; he was offered the

benefit of OTS on his own request.

4.4. The Apex Court, in The Bijnor Urban Cooperative Bank Ltd. V.

Meenal Agarwal, (2022) 2 SCC 805, has observed as under:

"...it may happen that a person would borrow a huge amount, for example Rs. 100 crores. After availing the loan, he may deliberately not

pay any amount towards installments, though able to make the payment. He would wait for the OTS Scheme and then pray for grant of benefit under the OTS Scheme under which, always a lesser amount than the amount due and payable under the loan account will have to be paid. This, despite there being all possibility for recovery of the entire loan amount which can be realised by selling the mortgaged/secured properties. If it is held that the borrower can still, as a matter of right, pray for benefit under the OTS Scheme, in that case, it would be giving a premium to a dishonest borrower, who, despite the fact that he is able to make the payment and the fact that the bank is able to recover the entire loan amount even by selling the mortgaged/secured properties, either from the borrower and/or guarantor....Ultimately, such a decision should be left to the commercial wisdom of the bank whose amount is involved and it is always to be presumed that the financial institution/bank shall take a prudent decision whether to grant the benefit or not under the OTS Scheme, having regard to the public interest involved..."

The above observation although having been made in the context of

Law of Banking i.e. in a case arising under the SARFAESI Act the same

assumes relevance to the case at hand also. Petitioner started narrating

cock & bull story for not availing the benefit of OTS that was granted to

him in 2013. He appears to be hell bent upon defeating the loan recovery

proceedings, to the prejudice of public interest. His words, acts & deeds

do not inspire confidence in the mind of Court, to grant equitable

remedy. Panel Counsel for the OSFC is more than justified in telling us

that an unscrupulous borrower like the petitioner should not be shown

any mercy. Courts cannot place premium on unconscionable acts of

borrower.

4.5. As already observed, the first sanctioning of loan was in 1984,

second being 1988. OTS facility was given in 2013 in terms of 2009

Scheme; it was on the basis of petitioner's offer as per the extant policy.

For more than ten years, he did not do anything, worth mentioning.

Petitioner-company was put in the list of sick units, is not because of

any culpability attributable to the lender. Loan & repayment are a matter

of simple arithmetic. The debts have grown because of failure on the

part of debtor to service the same, despite concessions being given.

Petitioner has repaid more than what the principal debts are, does not

take his case any further, the doctrine of damdupat not being invocable.

What a debtor pays back is not a favour to the lender. In good old days,

it was said that beg, borrow or steal for repaying the outstanding debts.

That the petitioner has not done. Inevitably, OSFC had to take

possession of plant & machinery; thereafter it has to put to secured

assets for public auction that was held in July, 2025; highest bidder has

already credited a huge sum of Rs.7,89,86,500/-, already out of

Rs.12,12,30,000. He is ready and willing to remit the remainder.

Because of interim order passed by a Co-ordinate Bench, the matter

came to a standstill. It cannot go on and on that way. Now a days Courts

are witnessing several cases of SFC loan recovery wherein,

unscrupulous borrowers are adopting nefarious modus operandi to stall

the recovery, with come what may, attitude. Such an attitude needs to be

deprecated. Otherwise, public money will be unethically swallowed and

eventually it is the genuine borrowers who would suffer. A loud

message should go to the unscrupulous borrowers that Courts will not

come to their rescue. This is a fit case for dismissal with exemplary

costs.

In the above circumstances, these petitions being devoid of merits and petitioner engaging himself in abuse of process of law, they are liable to be dismissed and accordingly they are with a cost collectively quantified at Rs.1,00,000/- (Rupees One Lakh) only to be paid to OSFC within thirty (30) days failing which delay would carry additional sum of Rs.250/- per day.

(Dixit Krishna Shripad) Judge

(Chittaranjan Dash) Judge

Orissa High Court, Cuttack The 2nd day of February 2026/Anisha

 
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