Citation : 2022 Latest Caselaw 705 Tel
Judgement Date : 17 February, 2022
HON'BLE SRI JUSTICE UJJAL BHUYAN
AND
HON'BLE SMT. JUSTICE P.SREE SUDHA
WRIT PETITION Nos.19961 OF 2019 AND 3047 OF 2022
COMMON ORDER
(per Smt.Justice P.Sree Sudha)
1. Shaik Mohiuddin, filed Writ Petition No.3047 of 2022 against
City Union Bank Limited and others for issuance of a Writ of
Mandamus declaring the Notice dated 03.01.2022 issued by the
Advocate-Commissioner-fifth respondent herein for taking physical
possession of the schedule property as per the order in R.P.No.482 of
2019 in O.A.No.183 of 2019 dated 21.01.2022, as illegal, arbitrary
and against the provisions of the Securitisation and Reconstruction
of Financial Assets and Enforcement of Security Interest Act, 2002
(for brevity, 'the SARFAESI Act').
2. Earlier, the petitioner in W.P.No.3047 of 2022 had also filed
W.P.No.19961 of 2019 in which respondent Nos.1 to 3 are similar
and respondent No.4 is the Sub-Registrar seeking a Writ of
Mandamus to declare the order in O.A.No.183 of 2019 dated
06.06.2019 passed by the Debts Recovery Tribunal-II, Hyderabad, as
arbitrary and also to declare the order in I.A.No.1114 of 2019 in
O.A.No.183 of 2019 dated 06.03.2019, as illegal and to direct the
Sub-Registrar-fourth respondent to register the sale deed executed by
the third respondent in his favour in respect of the suit schedule
property.
3. The petitioner mainly contended that he entered into an
agreement of sale with Hitesh Ramesh Jain-third respondent on
22.02.2019. As the said property was mortgaged to the R.B.L. Bank
Limited-second respondent herein, he cleared the entire due amount
of Rs.2,01,00,000/- and the bank executed re-conveyance deed on
18.07.2019 vide document No.2392 of 2019 and also issued
No-Objection Certificate and the original link documents. He would
further contend that when they went for registration on 13.07.2019,
they came to know that the first respondent bank obtained ex parte
attachment order on 06.03.2019, and as such, he filed W.P.No.19961
of 2019 and W.P.No.3047 of 2022. He would also state that he is a
third party to the proceedings and the third respondent is not his
relative and there is no collusion between them and thus seek to set
aside the notice dated 03.01.2022 issued for physical possession of
the property by the Advocate-Commissioner.
4. In the counter filed by the City Union Bank Limited-first
respondent in W.P.No.19961 of 2019, it is contended that the
petitioner has not disclosed the date of purchase of the property, not
chosen to file copy of the agreement of contract and not even
disclosed the details of the date of transaction or the amount of
purchase either in the affidavit or in the paper publication and thus,
the question of priorities between the petitioner and the respondents
cannot be resolved. It would further contend that the petitioner is not
a purchaser of the property and has been set up by the third
respondent to defeat the attachment order obtained by the first
respondent on 06.03.2019. It would also contend that they have no
knowledge of mortgage in favour of the second respondent bank.
Even otherwise, the prior mortgage if created validly, it will not debar
any other creditor to seek attachment of the mortgaged property as
per the provisions of the Order XXXVIII Rule 10 CPC. When once the
attachment is subsisting on a property, and it was communicated to
the concerned Sub-Registrar, no prudent purchaser will purchase the
property without verifying the same. Thus, the petitioner will not
have any right over the property. Moreover, he ought to have availed
alternative remedy of filing a claim petition before the Debt Recovery
Tribunal for raising attachment, but without doing so, he straight
away invoked the writ jurisdiction.
5. It would further contend that the Hon'ble Supreme Court in
catena of judgments clearly held that the writ petitions under Article
226 of the Constitution of India shall not be entertained when there
is an effective alternative remedy. In the present case, there are
several disputed questions of facts in relation to the collusion of the
petitioner and the third respondent, genuineness of the alleged
transaction between them and knowledge of the petitioner about the
attachment have to be adjudicated by adducing the evidence before
the competent forum, but not under Article 226.
6. The second respondent-Bank also filed counter affidavit stating
that Hitesh Ramesh Jain, Director of R.E. Cables and Conductors
Pvt. Limited, approached the bank for sanction of credit facility for
business purpose and mortgaged certain properties with them.
When he defaulted in repayment of the loan amount, the second
respondent filed O.A.No.77 of 2021 on the file of the Debts Recovery
Tribunal-II, Hyderabad. The house property bearing Municipal No.
5-9-164, admeasuring 189.43 square yards, situated at Chapel Road,
Abids, Hyderabad, is one of his properties, for which, he approached
the second respondent and repaid Rs.2,01,00,000/- and thus, they
executed a conveyance deed and the second respondent is not a party
to O.A.No.183 of 2019. He came to know about the attachment order
only when the purchaser of Ghatkesar property informed them. The
second respondent alone has the right to deal with the said
properties and no other bank shall have any sort of claim over the
said properties.
7. City Union Bank Limited filed O.A.No.183 of 2019 on
15.02.2019 against several defendants including Hitesh Ramesh
Jain, who is a partner of M/s.Blaze Copper Wires, which is the third
defendant in the said OA, for recovery of a sum of Rs.24,45,25,048/-.
During the pendency of the said OA, the bank filed I.A.No.1114 of
2019 on 06.03.2019 for conditional attachment before judgment, and
on the same day, the Tribunal ordered for attachment and also
issued urgent notice by adjourning the matter to 19.03.2019 for filing
counters/written statements by the defendants. But, the defendants,
in spite of service of summons, remained absent and hence they were
set ex parte on 22.05.2019. Subsequently, the Tribunal disposed of
the main OA by its order dated 06.06.2019. The attachment of the
properties in the said I.A. was made absolute, except Item No.1.
8. The writ petitioner also filed rejoinder to the counter of the first
respondent in which he furnished the details of payment of
Rs.2,01,00,000/- to the bank in page No.3 as follows:
Sl. Mode of Date Bank Amount
No. payment (Rs.)
A Through Cheque SBI 1,00,000/-
bearing
No.429907
B Through Cash 22.02.2019 1,11,111/-
C Through Demand 01.07.2019 SBI 50,00,000/-
Draft bearing
No.279648
D Deposited Cash 18.06.2019 M/s.R.B.L. 50,00,000/-
Bank Limited
E Deposited cash 11.07.2019 M/s.R.B.L. 50,00,000/-
Bank Limited
F As per covering 11.07.2019 M/s.R.B.L. 46,05,000/-
letter Bank Limited
G Deposited cash M/s.R.B.L. 2,83,889/-
Bank Limited
Total amount ... 2,01,00,000/-
9. In Clause (E) of re-conveyance deed dated 18.07.2019, the
mode of payment is follows:
'E. The Mortgagors have, as on 14-07-2019 paid Rs.4,50,000/-, 18- 06-2019 paid Rs.50,00,000/-, 08-07-2019 paid Rs.50,00,000/-, 11- 07-2019 paid Rs.50,00,000/- and on 12-07-2019 paid Rs.46,50,000/- total amount repaid Rs.2,01,00,000/- (Rupees Two Cores One Lakh Only) towards the monies due/Credit Facilities availed by Mortgagors from the Mortgagee ("Repayment Amount").'
10. The writ petitioner stated that his rights are subsisting prior to
the attachment order dated 06.03.2019. The third respondent
executed receipt on 22.02.2019 and agreement of sale on 24.04.2019
and gave publication on 16.05.2019. He also stated that when he
contacted the third respondent, he came to know that he has taken
appropriate steps for setting aside the ex parte order in O.A.No.183 of
2019. Hitesh Ramesh Jain is also the guarantor in O.A.No.183 of
2019, and as such, as many as 24 properties pertaining to him are
attached. The Item No.1 was deleted because the suits being
O.S.Nos.291 and 338 of 2017 are pending before the trial Courts.
Hitesh Ramesh Jain is one of the defendants in O.A.No.183 of 2019.
In spite of service of summons, he has not appeared before the
Tribunal nor filed counter/written statement on 19.03.2019 and
represented that he entered into an agreement with the writ
petitioner herein and he cleared entire dues to the R.B.L. Bank
Limited and thus, the said property cannot be attached. In fact, he
never approached this Court stating that he executed an agreement
of sale in favour of the writ petitioner, thus, the order of the Tribunal
in respect of attachment of the said property is illegal.
11. No doubt, Hitesh Ramesh Jain vide his letters dated
18.06.2019, 11.07.2019 and 01.06.2019, addressed to the Bank
Manager of R.B.L. Bank Limited, has stated that he entered into an
agreement with Shaik Mohiuddin for sale of mortgaged property
admeasuring 189.43 square yards, situated at Chapel Road, Abids,
Hyderabad, in order to clear the outstanding dues pertaining to their
company in the capacity of a guarantor, he was depositing the
amounts as stated by him in the said letters. Hitesh Ramesh Jain
never stated that the petitioner herein was repaying the amounts on
his behalf and thus, the writ petitioner herein instead of filing the
claim petition for raising the attachment, hastily invoked the writ
jurisdiction when there is an efficacious alternative remedy available
to him. When there are several disputed questions of facts, he is not
entitled for a writ of mandamus under Article 226. Likewise, he is
also not entitled to seek a direction to lift the attachment order
against the first respondent bank and he has to work out his
remedies against his vendor.
12. On perusing the above pleadings, facts and circumstances, this
Court is of the opinion that there is an alternative and efficacious
remedy is available to the petitioner, and in view of the disputed
questions of facts raised by the parties, this Court is of the further
opinion that the present writ petitions are not maintainable and
hence, they are liable to be dismissed, leaving the parties to ventilate
their grievance before the appropriate forum in accordance with law.
13. Accordingly, both the Writ Petitions are dismissed, however
with liberty as above. There shall be no order as to costs.
14. Pending miscellaneous petitions, if any, shall also stand
dismissed in the light of this final judgment.
___________________ UJJAL BHUYAN, J
___________________ P.SREE SUDHA, J
17th FEBRUARY, 2022.
PGS
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!