Citation : 2022 Latest Caselaw 506 Tel
Judgement Date : 9 February, 2022
THE HON'BLE SRI JUSTICE UJJAL BHUYAN
AND
THE HON'BLE SRI JUSTICE A.VENKATESHWARA REDDY
W.P.No.23643 OF 2020
AND
W.P.No.20046 OF 2021
COMMON JUDGMENT AND ORDER:
(Per Hon'ble Sri Justice Ujjal Bhuyan)
Subject matter of both the writ petitions being
interlinked, those were heard together on 18.01.2022 and are
being disposed of by this common judgment and order.
2 Though 25.01.2022 was fixed for delivery of judgment,
for unavoidable circumstances, the judgment could not be
delivered on that date and is now being delivered today.
3 Heard Mr.C.B.Ram Mohan Reddy, learned counsel for
the petitioner in W.P.No.20046 of 2021; Ms. V.Dyumani,
learned counsel for respondent Nos.1 and 2 i.e. Union Bank of
India in both the writ petitions; and Mr. S. Maruti Rao, learned
counsel for respondent No.3 in W.P.No.20046 of 2021 and for
the petitioner in W.P.No.23643 of 2020.
4 For the sake of convenience, we take up Writ Petition
No.23643 of 2020 first.
5 In this case, petitioner is M/s. NECX Private Limited. By
filing this writ petition under Article 226 of the Constitution of
India, petitioner seeks quashing of notice dated 16.11.2020
issued by the first respondent under Section 13 (2) of the
Securitisation and Reconstruction of Financial Assets and
Enforcement of Securities Interest Act, 2002 (briefly referred to
hereinafter as 'the SARFAESI Act').
6 According to the petitioner it is a company incorporated
under the Companies Act, 1956, having its registered office at
Plot No.5A/4, Sy.No.48, IDA Nacharam, Road No.1,
Hyderabad. Petitioner is engaged in the business of making I.T
solutions and working for private and government agencies.
7 Petitioner had availed loan from the first respondent i.e.
Union Bank of India, Chikkadapalli Branch, Hyderabad for
about Rs.12.00 crores. Petitioner is carrying on banking
transactions with the first respondent for the last more than
14 years.
8 It is stated that first respondent wrongly classified the
loan account of the petitioner as Non Performing Asset (NPA)
on 31.03.2020. It was thereafter that first respondent issued
the impugned notice dated 16.11.2020 under Section 13 (2) of
the SARFAESI Act.
9 The aforesaid action of the first respondent has been
assailed on various grounds. It is contended that classification
of the loan account of the petitioner as NPA itself was wrong
which was further aggravated by delayed intimation to the
petitioner on 01.07.2020. According to the petitioner, first
respondent failed to take into consideration the effect of the
pandemic and the resultant nationwide lockdown which
brought all business and commercial activities to a standstill.
This naturally affected the repaying capacity of the petitioner.
Further, first respondent failed to take into consideration
payments made by the petitioner into the loan account. First
respondent also overlooked guidelines issued by the Reserve
Bank of India (RBI). Representations filed by the petitioner
failed to evoke any response.
10 Petitioner has stated that corporate office of the
petitioner was sold, whereafter a sum of Rs.1.5 crores was
paid to the first respondent to show the bona fides of the
petitioner. Petitioner requested the first respondent to issue
No Objection Certificate (NOC) to such sale so that petitioner
could realize the balance of the sale amount and pay the same
to first respondent. However, such NOC was not issued by the
first respondent for which the sale deed could not be executed.
11 It is stated that petitioner had duly complied with the
provisions of Section 13 (3A) of the SARFAESI Act by making
detailed representations. But how the first respondent dealt
with such objection has not been informed to the petitioner.
Aggrieved, present writ petition has been filed seeking the relief
as indicated above.
12 Respondents have filed a common counter affidavit
through Sri K.Naga Srikanth, Chief Manager of first
respondent who is also the authorized officer of respondent
No.1 under the SARFAESI Act. Respondents have contended
that a writ petition challenging a notice under Section 13 (2) of
the SARFAESI Act is not maintainable. In fact, such a notice
does not give rise to any cause of action for initiating an action
in law. Writ petition is premature. It is only if and when the
respondents take steps under Section 13 (4) of the SARFAESI
Act that the petitioner would have the statutory remedy of
filing securitization application before the jurisdictional Debts
Recovery Tribunal under Section 17 of the SARFAESI Act.
13 On merit it is stated that in response to letter dated
01.07.2020 issued by first respondent, petitioner replied vide
its letter dated 29.09.2020 undertaking to pay an amount of
Rs.2.10 crores directly by the purchaser to the bank and
promissed to clear the over dues. Though petitioner submitted
action plan to take the loan account out of NPA and to
regularize the same, it failed to do the needful. First
respondent, by letter dated 06.10.2020 pointed out that the
loan account of the petitioner was classified as NPA on the
basis of circulars of RBI. It was also pointed out that petitioner
had failed in repayment of outstanding dues.
14 It is further stated that vide letter dated 24.11.2020
petitioner raised objection under Section 13 (3A) of the
SARFAESI Act to the impugned demand notice dated
16.11.2020 which was duly replied to by the first respondent
vide letter dated 04.12.2020. In the letter dated 04.12.2020
respondent No.1 asserted that the loan account of the
petitioner was classified as NPA in accordance with the
guidelines issued by the RBI. Further, first respondent
provided the details of outstanding dues payable by the
petitioner.
15 Respondents have also referred to the Master Circular
dated 01.07.2014 issued by the RBI laying down broad
guidelines as to when a loan account can be declared as NPA
which according to the respondents have been duly followed in
the present case. Amount recoverable by first respondent from
the petitioner is Rs.884.36 lakhs together with interest and
other charges as on 31.03.2020. In the circumstances it is
submitted that there is no irregularity or infirmity in the
impugned notice dated 16.11.2020.
16 Petitioner has filed a rejoinder to the aforesaid counter
affidavit of the respondents.
17 Learned counsel for the petitioner submits that
respondents have acted in a very highhanded manner without
considering the ground realities. Such action is wholly
arbitrary and unreasonable and is liable to be interfered with
by this Court under Article 226 of the Constitution of India.
Referring to the decision of the Supreme Court in Mardia
Chemicals Vs. Union of India1 he submits that while
exercising power under Section 13 of the SARFAESI Act, the
1 (2004) 4 SCC 311
secured creditor has to act in a fair and judicious manner. Its
action should be reasonable, given the wide range of power
and discretion conferred on it by the statute to take coercive
recovery action without the intervention of any judicial or
quasi judicial authority. His submission is that the very
foundation for invoking jurisdiction by the first respondent
under Section 13 (2) of the SARFAESI Act is absent in the
present case as classification of the loan account of the
petitioner as NPA itself is wholly erroneous and contrary to
law.
18 On the other hand, learned counsel for the respondents
submits that the writ petition is premature. Notice under
Section 13 (2) of the SARFAESI Act or the decision of the
secured creditor rejecting the objection raised against such
notice would not give rise to any cause of action under the
SARFAESI Act to initiate an action in law. He further submits
that if and when respondents initiate action under Section 13
(4) of the SARFAESI Act, petitioner would have the statutory
remedy of filing securitization application under Section 17 of
the SARFAESI Act before a jurisdictional Debts Recovery
Tribunal. In the circumstances, learned counsel for the
respondents seeks dismissal of the writ petition.
19 Submissions made by learned counsel for the parties
have received the due consideration of the Court.
20 Before we advert to Section 13 of the SARFAESI Act, we
may refer to the impugned notice dated 16.11.2020 issued by
the first respondent. As per the said notice, petitioner was
informed that its loan account was classified as NPA on
31.03.2020 on which date the outstanding dues were
Rs.8,96,45,013-00. Petitioner was called upon to pay the
aforesaid amount together with contractual rate of interest
within 60 days from the date of receipt of such notice, failing
which it was mentioned that the first respondent would be
constrained to enforce the securities mentioned therein
created by the petitioner in favour of the first respondent by
exercising any or all the rights under the SARFAESI Act.
21 Section 13 of the SARFAESI Act deals with enforcement
of security interest. As per Sub-Section (1), notwithstanding
anything contained in Sections 69 or 69A of the Transfer of
Property Act, 1882, any security interest created in favour of
any secured creditor may be enforced without the intervention
of the court or tribunal by such creditor in accordance with
the provisions of the SARFAESI Act. Sub-Section (2) says that
where a borrower makes any default in repayment of secured
debt or any installment thereof and his account in respect of
such debt is classified by the secured creditor as Non
Performing Asset, then the secured creditor may require the
borrower by notice in writing to discharge in full his liabilities
to the secured creditor within 60 days. Sub-Section (3) clarifies
that a notice under Sub-Section (2) should provide for the
details of the amount payable by the borrower and the secured
assets intended to be enforced by the secured creditor in the
event of non-payment of secured debt by the borrower.
22 Sub-Section (3A) of Section 13 along with its proviso are
relevant. Those are extracted hereunder:
(3A) If, on receipt of the notice under sub-section (2), the borrower makes any representation or raises any objection, the secured creditor shall consider such representation or objection and if the secured creditor comes to the conclusion that such representation or objection is not acceptable or tenable, he shall communicate within fifteen days of receipt of such representation or objection the reasons for non- acceptance of the representation or objection to the borrower:
Provided that the reasons so communicated or the likely action of the secured creditor at the stage of communication of reasons shall not confer any right upon the borrower to prefer an application to the Debts Recovery Tribunal under section 17 or the Court of District Judge under section 17A.
23 Before deliberating upon Sub-Sections (2), (3) and (3A) of
Section 13, it would be useful to refer to Sub-Section (4) of
Section 13. It says that in case the borrower fails to discharge
his liability in full within the period specified in Sub-Section
(2), the secured creditor may take recourse to one or more of
the measures mentioned thereunder to recover the secured
debt, including taking over of possession of the secured asset.
24 The remaining provisions of Section 13 of the SARFAESI
Act may not have much relevance insofar the present writ
petition is concerned.
25 From a conjoint reading of Sub-Sections (2), (3) and (3A)
of Section 13 of the SARFAESI Act, it is seen that if upon
receipt of a notice under Sub-Section (2) of Section 13, the
borrower makes any representation or raises any objection, the
secured creditor shall consider such representation or
objection and if the secured creditor comes to the conclusion
that such representation or objection is not acceptable or
tenable, he shall communicate the reasons for nonacceptance
of the representation or objection to the borrower within a
period of 15 days of receipt of such representation or objection.
However, as per the proviso, the reasons so communicated or
the likely action of the secured creditor at the stage of
communication of reasons shall not confer any right upon the
borrower to prefer an application to the jurisdictional Debts
Recovery Tribunal under Section 17 of the SARFAESI Act or to
the Court of District Judge under Section 17A of the
SARFAESI Act.
26 At this stage we may also mention that under Section 17
(1) of the SARFAESI Act, any person including a borrower who
is aggrieved by any of the measures referred to in Sub-Section
(4) of Section 13 taken by the secured creditor or by his
authorized officer may make an application before the
jurisdictional Debts Recovery Tribunal within 45 days from the
date on which such measure has been taken. The Explanation
to Sub-Section (1) clarifies that the communication of reasons
to the borrower by the secured creditor for not having accepted
his representation or objection or the likely action of the
secured creditor at the stage of communication of reasons to
the borrower shall not entitle the person concerned including
the borrower to make an application to the jurisdictional Debts
Recovery Tribunal under Sub-Section (1) of Section 17 of the
SARFAESI Act.
27 Reverting back to Sub-Section (3A) of Section 13 of the
SARFAESI Act, this Court in Smt. Gudupati Laxmi Devi Vs.
Canara Bank, W.P.No.28291 of 2021, decided on 10.11.2021,
held as follows:
5. A careful analysis of sub-section (3-A) of Section 13 of the SARFAESI Act would go to show that upon receipt of notice issued by the secured creditor under sub-section (2), the borrower has a right to make a representation, or raise any objection, as to the notice so issued. If the borrower exercises that right, then, it is incumbent upon the secured creditor to consider such representation or objection. The use of the word 'shall' in sub- section (3-A) is indicative of the legislative intent of considering such representation or objection, by the secured creditor mandatory. If the secured creditor is not satisfied with the representation or objection, and finds it to be unacceptable, or untenable, he shall communicate such decision within fifteen days along with the reasons to the borrower.
6. While the statute is silent as to what happens in case of a positive decision by the secured creditor on consideration of such representation or objection, it is axiomatic that once the decision is taken either way, the same has to be communicated to the borrower, notwithstanding the fact that it would not give rise to a cause of action for moving an application either under Section 17 or under Section 17(A). But the fact remains that it would be obligatory on the part of the secured creditor to consider the representation or objection of the borrower, and then take a conscious decision one way or the other, which should be communicated to the borrower within fifteen days of receipt of such representation or objection.
28 Supreme Court in Mardia Chemicals (supra) and in ITC
Limited Vs. Blue Coast Hotels Limited2 stressed upon the
need of the secured creditor to consider the representation /
objection of the borrower and to communicate the decision
2 2018 SCC Online SC 237
taken thereon within the stipulated period. The secured
creditor has to act in a fair and reasonable manner.
29 In the instant case, respondent No.1 issued the
impugned notice under Section 13 (2) of the SARFAESI Act on
16.11.2020. Petitioner raised objection to such notice vide
letter dated 24.11.2020 under Section 13 (3A) of the SARFAESI
Act, which was replied to by the authorized officer of the first
respondent on 04.12.2020.
30 Thus, on a careful consideration of the statutory
language employed in the proviso to Sub-Section (3A) of
Section 13 of the SARFAESI Act read with the Explanation to
Sub-Section (1) of Section 17 of the SARFAESI Act, it is crystal
clear that a notice under Section 13 (2) of the SARFAESI Act or
the rejection of the objection raised to it including the reasons
in support thereof would not give rise to a cause of action for
instituting an action in law. To that extent, we find sufficient
force in the contention advanced by the respondents that the
writ petition filed is premature. The statute does not
contemplate any intervention at this preliminary stage. Only
when the process ripens into a definitive action taken by the
secured creditor under Sub-Section (4) of Section 13 of the
SARFAESI Act, the aggrieved person can avail the statutory
remedy under Section 17 of the SARFAESI Act by filing
securitization application before the jurisdictional Debts
Recovery Tribunal.
31 This aspect was highlighted by the Supreme Court in
Punjab National Bank Vs. Imperial Gift House3. In that
case, the High Court had interfered with the notice issued
under Section 13 (2) of the SARFAESI Act and quashed the
proceedings initiated by the Bank. Setting aside the order of
the High Court, Supreme Court held that the High Court was
not justified in entertaining the writ petition before any further
action could be taken by the Bank under Section 13 (4) of the
SARFAESI Act.
32 That being the position, we are of the view that filing of
this writ petition is misconceived. Consequently Writ Petition
No.23643 of 2020 is dismissed. However, dismissal of the writ
petition would not foreclose the remedies available to the
petitioner under the law as and when the cause of action
arises.
33 Let us now take up Writ Petition No.20046 of 2021.
34 In this writ petition Katepalli Lavanya is the petitioner.
Prayer made in this writ petition is for a direction to
respondent No.2-Union Bank of India, Chikkadapalli Branch,
Hyderabad, to release the documents of title pertaining to the
building property bearing D.No.5-a/4 in Sy.No.48, IDA,
Nacharam, Uppal, Hyderabad by receiving the balance of the
outstanding loan amount of the third respondent thereby
3 (2013) 14 SCC 622
enabling the third respondent to execute and register a sale
deed in favour of the petitioner.
35 Third respondent is M/s. NECX Private Limited,
petitioner in W.P.No.23643 of 2020. According to Katepalli
Lavanya, the petitioner, third respondent is the owner and
possessor of the building property bearing D.No.5-a/4 in
Sy.No.48, IDA, Nacharam, Uppal, Hyderabad (schedule
property or secured asset hereinafter). Respondent No.3 had
obtained loan from respondent No.2 by mortgaging the
aforesaid schedule property by depositing the title deeds.
36 It is stated that in November, 2019, third respondent had
approached the petitioner to sell the schedule property.
According to respondent No.3, he had availed loan from
respondent No.2. But the loan account had become NPA. To
avoid auction of the schedule property, third respondent
requested the petitioner to clear the outstanding loan amount.
In this regard, petitioner and respondent No.3 had entered into
an agreement for sale on 17.11.2019 as per which the sale
consideration was required to be paid by the petitioner directly
to the second respondent which amount was worked out at
Rs.3.50 crores. Respondent No.2, by letter dated 25.11.2019,
agreed on the sale consideration of Rs.3.50 crores to be
adjusted against the loan account of the third respondent and
thereafter to release the schedule property. It is stated that in
terms of the aforesaid agreement dated 17.11.2019, petitioner
paid an amount of Rs.1.00 crore on 19.11.2019. The balance
amount of Rs.2.50 crores was agreed to be paid at the time of
execution of the sale deed for which the outer time limit was
fixed at three months from the date of the agreement.
37 Though respondent No.3 failed to show the original link
documents of title to the banker / financier of the petitioner to
enable her to arrange the necessary finances, nonetheless,
petitioner paid the following further amounts by way of
cheques:
(i) Rs.10.00 lakhs on 27.02.2020
(ii) Rs.5.00 lakhs on 27.02.2020
(iii) Rs.5.00 lakhs on 15.06.2020
(iv) Rs.25.00 lakhs on 29.06.2020
38 Thus, according to the petitioner she had paid a total
amount of Rs.1,45,00,000-00 and was ready to pay the
remaining balance amount of Rs.2,05,00,000-00 to respondent
No.2 whenever the third respondent released the title deeds of
the schedule property. It is asserted that the amount of
Rs.1,45,00,000-00 paid by the petitioner to the third
respondent has been deposited in the loan account of the third
respondent.
39 On one pretext or the other, third respondent did not
show the original documents of title of the schedule property
to the petitioner and in the meanwhile the pandemic broke
out. As a result the sale deed could not be executed.
40 Third respondent issued a notice dated 25.06.2021
calling upon the petitioner to pay the balance amount within
15 days and to get the sale deed executed. Petitioner replied
on 10.07.2021, marking a copy to respondent No.2, stating
that she was ready to pay the balance amount and sought for
fixation of a date for execution of the sale deed. However,
respondent No.2 informed the petitioner by letter dated
19.07.2021 that it was not a party to the agreement between
petitioner and respondent No.3.
41 It is in such circumstances that the present writ petition
has been filed seeking the relief as indicated above.
42 Respondent Nos.1 and 2, in their common counter
affidavit, have stated that there is no privity of contract
between the petitioner and respondent Nos.1 and 2. On the
contrary, it is respondent No.3 who is liable to pay a sum of
Rs.884.366 lakhs together with interest as on 31.03.2020 to
respondent No.2.
43 The dispute is between petitioner and respondent No.3
and it is for the petitioner to initiate a civil action for specific
performance of contract against third respondent. According
to respondent Nos.1 and 2, third respondent has created
mortgage by way of deposit of title deeds under Section 58 (f) of
the Transfer of Property Act, 1882, over the secured asset on
16.11.2009. The alleged agreement for sale dated 17.11.2019
is subsequent to the creation of mortgage by respondent No.3.
44 Respondent No.3 had approached respondent No.2
seeking permission for release of the secured asset.
Respondent No.2, vide letter dated 25.11.2019, conveyed the
permission for sale of the secured asset subject to the
condition that the entire sale consideration should be
deposited with respondent No.2. Respondent No.2 has
acknowledged receipt of Rs.1.00 crore out of the sale
consideration of Rs.3.50 crores. It is stated that once the total
sale proceeds of Rs.3.50 crores as per the agreement for sale is
received, respondent No.2 would release the secured asset.
However, respondent No.3 has not yet paid the balance
amount of Rs.2.50 cores as per the agreement.
45 On the contrary, the loan account of respondent No.3
became NPA pursuant to which respondent No.2 initiated
proceedings under the SARFAESI Act and issued demand
notice dated 16.11.2020 which is the subject matter of
challenge in W.P.No.23643 of 2020 filed by the third
respondent.
46 Third respondent has also filed counter affidavit. It is
stated that because of financial crunch respondent No.3 had
entered into agreement for sale with the petitioner on
17.11.2019 for sale of the office building (schedule property)
for a total sale consideration of Rs.3.50 crores payable within
three months from the date of agreement. While the petitioner
paid Rs.1.00 crore out of the total sale consideration, she
failed to pay the balance amount within the time period as per
the agreement for sale. Because of such default on the part of
the petitioner, respondent No.2 has initiated action against
respondent No.3 under the SARFAESI Act.
47 Respondent No.3 has denied that petitioner had ever
approached it for link documents. It is stated that it was well
within the knowledge of the petitioner that such documents
are in the custody of respondent No.2 and would be released
only upon full payment of the sale consideration.
48 Contending that the remedy of the petitioner is to
approach the competent civil court for specific performance of
contract, respondent No.3 seeks dismissal of the writ petition.
49 Rival submissions made are on pleaded lines. Therefore,
a detailed reference to the same is considered not necessary.
However, the submissions so made have received the due
consideration of the Court.
50 From the materials on record what is discernible is that
respondent No.3 had availed a loan from respondent No.2 by
mortgaging the schedule property. The title documents of the
schedule property are in the custody of respondent No.2.
Because of the financial crisis, respondent No.3 found it
difficult to repay the loan for which the loan account was
classified as NPA leading to action under the SARFAESI Act.
To tide over the difficult situation, respondent No.3 and
petitioner entered into an agreement for sale dated 17.11.2019
for sale of the schedule property at a sale consideration of
Rs.3.50 crores which was to be adjusted towards the loan
account of respondent No.3. In terms of the loan agreement,
petitioner paid an amount of Rs.1.00 crore on 19.11.2019. The
balance amount of Rs.2.50 crores was required to be paid
within three months from the date of agreement. It appears
that petitioner failed to pay the balance of the sale
consideration amount which has led to the present stalemate.
51 Having noticed the above, we may advert to letter dated
25.11.2019 of respondent No.2 addressed to respondent No.3.
As per the said letter, third respondent was informed that the
competent authority of respondent No.2 had permitted sale of
the corporate office of respondent No.3 (schedule property) on
the following terms and conditions:
i. The entire sale consideration should be deposited with respondent No.2 in order to clear the outstanding dues.
ii. Competent authority had instructed respondent No.2 to take fresh valuation of the property. As a result, respondent No.2 had entrusted valuation works to its panel valuers.
iii. Once the total sale proceeds i.e. Rs.3.50 crores is adjusted against the outstanding dues, respondent No.2 would be free to release the schedule property in the name of the third respondent.
52 Thus from the above, it is evident that the proposed sale
of the secured asset by respondent No.3 to the petitioner
through the agreement of sale dated 17.11.2019 had the
approval of respondent No.2. However, it was a bipartite
agreement between petitioner and respondent No.3 and
respondent No.2 was not a party to the said agreement.
53 While both respondent Nos.1 and 2 as well as
respondent No.3 have asserted that the remedy of the
petitioner is by way of a civil suit for specific performance of
contract and therefore the writ petition is not maintainable,
nonetheless, respondent Nos.1 and 2 have stated in paragraph
No.6 of their counter affidavit that once the total sale proceeds
of Rs.3.50 crores as per the agreement for sale is received, the
bank would be free to release the secured asset.
54 While admittedly the dispute raised by the petitioner is
private and contractual between petitioner and respondent
No.3 and therefore a writ petition under Article 226 of the
Constitution of India may not be the proper remedy,
nonetheless, Court is of the view that this is a matter which
can be sorted out by the petitioner, respondent No.3 and
respondent No.2 by way of negotiations. Therefore, in the facts
and circumstances of the case, while the Court is not inclined
to entertain the writ petition, Court is however of the view that
there is scope for redressal of the grievance of the petitioner
Katepalli Lavanya if all the stakeholders sit together and
thrash out a settlement which will not only benefit respondent
No.2 but also lessen the burden of respondent No.3 to a large
extent.
55 In the ultimate analysis, while we leave it to the wisdom
of the parties in W.P.No.20046 of 2021 to strive for and reach
an amicable settlement, intervention of the writ Court is not
possible.
56 Accordingly, both the writ petitions are dismissed. No
order as to costs. As a sequel, miscellaneous petitions, if any,
pending in these two writ petitions, shall also stand dismissed.
___________________ UJJAL BHUYAN, J
__________________________________ A. VENKATESHWARA REDDY, J
Date: 09.02.2022 Kvsn
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!