Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Umesh Kumar Gupta S/O Shri Banbari ... vs Union Bank Of India
2021 Latest Caselaw 5959 Raj/2

Citation : 2021 Latest Caselaw 5959 Raj/2
Judgement Date : 26 October, 2021

Rajasthan High Court
Umesh Kumar Gupta S/O Shri Banbari ... vs Union Bank Of India on 26 October, 2021
Bench: Inderjeet Singh
       HIGH COURT OF JUDICATURE FOR RAJASTHAN
                   BENCH AT JAIPUR

              S.B. Civil Writ Petition No. 12093/2021

Umesh Kumar Gupta S/o Shri Banbari Lal Gupta
                                                                  ----Petitioner
                                   Versus
Union Bank Of India
                                                                ----Respondent

For Petitioner(s) : Mr. Amit Chhangani.

For Respondent(s) :

HON'BLE MR. JUSTICE INDERJEET SINGH

Order

26/10/2021

Counsel for the petitioner submits that the issue involved in

this writ petition has been considered by the Co-ordinate Bench of

this Court in the matter of M/s Sunrise Naturopathy and Health

Resort Pvt. Ltd. Vs. State of Rajasthan (S.B. Civil Writ Petition No.

4579/2021) where-in on 08.04.2021 following order was passed;

"Learned counsel for the petitioners submits that the Supreme Court in Small Scale Industrial Manufactures Association Vs. Union of India (UOI) & Ors., Writ Petition No.476/2020 along with connected matters, decided vide order dated 23.03.2021 has vacated the interim relief granted earlier not to declare the accounts of borrowers as NPA. While deciding the case on 23.03.2021, learned counsel submits that earlier in Gajendra Sharma Vs. Union of India & Anr., the Supreme Court vide its order dated 03.09.2020 directed that the accounts which were not declared NPA till 31.08.2020 shall not be declared NPA till further orders.

Learned counsel submits that the Supreme Court also granted Moratorium during Pandemic period from March 2020 upto 31.08.2020 and further on 10.09.2020 observed relating to charging of compound interest and credit rating/downgrading facility during Moratorium Period.

(2 of 3) [CW-12093/2021]

Learned counsel submits that in view of earlier orders, the Bank could not have declared the accounts of the petitioners as NPA till passing of the order dated 23.03.2021 as there was a Moratorium. Even thereafter, the Supreme Court has now passed an order on 23.03.2021. It is submitted that the rule relating to NPA to declare NPA of the borrowers shall have effect from 23.03.2021 only and if the borrowers' accounts become NPA after 90 days then alone the Bank or the Financial Institution would declare the account as NPA as it had not declared the petitioners' accounts as NPA, immediately on the judgment having been passed on 23.03.2021. The financial institution could not have declared the petitioners' accounts as NPA on the next date nor proceedings under Section 13(2) of the SARFAESI Act could have been issued on the said basis.

Learned counsel submits that the period from 01.03.2020 upto 31.08.2020 has to be excluded and as the petitioners' accounts were not declared NPA as on 31.08.2020, the subsequent period from 31.08.2020 upto 23.03.2021 has to be also unnecessarily excluded for the purpose of declaring the accounts as NPA and the period of 90 days has to be now counted from 23.03.2021. The matter requires to be considered and examined.

Issue notice on the writ petition as well as stay application, returnable within four weeks. Notices be given 'dasti', as prayed. In the meanwhile and till further orders, the effect and operation of order dated 27th March, 2021 shall remain stayed and the petitioners' accounts shall not be treated as NPA. The petitioners would be free to deposit the loan installments as being paid prior to March 2020".

In that view of the matter, issue notice to the respondent(s)

returnable on 15.11.2021.

In the meanwhile and till further orders, the effect and

operation of the orders dated 18.05.2021 (Annexure-2) &

01.10.2021 (Annexure-3) shall remain stayed and the petitioner's

account shall not be treated as NPA and the petitioner would be

free to deposit the loan instalments as being paid prior to March,

2020.

(3 of 3) [CW-12093/2021]

List on 15.11.2021 along with CW No.11761/2021.

(INDERJEET SINGH),J

MG/250

Powered by TCPDF (www.tcpdf.org)

 
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 Newsletter