Monday, 13, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Nadinidoddi Naresh vs The Union Of India
2024 Latest Caselaw 1692 Tel

Citation : 2024 Latest Caselaw 1692 Tel
Judgement Date : 25 April, 2024

Telangana High Court

Nadinidoddi Naresh vs The Union Of India on 25 April, 2024

       THE HON'BLE SRI JUSTICE C. V. BHASKAR REDDY

                    WRIT PETITION No.9626 of 2024
ORDER:

This Writ Petition, under Article 226 of the Constitution of

India, is filed by the petitioner, seeking the following relief:

"....to issue Writ, Order or Direction more particularly one in the nature of Writ of Mandamus:-

1. declaring the action of the respondent Nos.4 & 5 in high handedly, arbitrarily and illegally trying to recover the amounts from the petitioner by not following Circular dated 12.08.2022 vide RBI/2022-23/108, DOR.ORG.REC.65/ 21.04.158/2022-23 issued by respondent no.2 or any due process of law and the inaction of the respondent no.2 to legitimately protect the interest of the petitioner by duly enforcing Circular dated 12.08.2022 vide RBI/2022-23/108,OR.ORG.

REC.65/21.04.158/ 2022-23 as illegal, arbitrary and unconstitutional for violating Art 14, 19, and 21 of the Constitution of India,

2. direct the respondent nos. 4 & 5 to follow Circular dated 12.08.2022 vide RBI/2022-23/108 DOR.ORG.REC.65/21.04.158/2022-23 issued by respondent no.2,

3. direct the respondent no.2 to duly enforce the Circular dated 12.08.2022 vide RBI/2022-23/108, DOR.ORG.REC.65/21.04.158/ 2022-2 to protect the interests of the petitioner against the respondent nos.4 & 5,

4. direct the respondent no.2 to take stringent action against the errant official of the respondent nos.4 & 5 in unlawfully, illegally and arbitrarily taking to recover the amounts from petitioner without following any due process of law...."

2. Heard the learned counsel for the petitioner, Sri Gadi Praveen

Kumar, learned Deputy Solicitor General of India, appearing for

respondent Nos.1 and 2, learned Government Pleader for Home

appearing for respondent No.3 and perused the record.

3. The case of the petitioner is that he was offered credit cards

by the respondent Nos.4 and 5 and he has been regularly repaying

the due amount without any default. It is further case of the

petitioner that he availed personal loan from the respondent Nos.4

and 5 and promptly repaying the instalments without fail by

borrowing from others and only from February, 2024 he could not

pay the instalment but the respondent Nos.4 and 5 without

following the guidelines of Reserve Bank of India (RBI), has been

sending the loan recovery agents to his house and harassing him to

pay the amounts due as per the calculation of respondents.

4. The grievance of the petitioner is that the respondents without

following the procedure established under law, are using force to

recover the amount due by sending recovery agents to his house

and threatening with dire consequences.

5. The issues raised in this writ petition are no longer res integra.

The Hon'ble Supreme Court in ICICI Bank Ltd. vs. Prakash Kaur

and others 1, while dealing with the similar issue where the banks

engaged the services of recovery/collection agents to recover the

loans, observed as follows:

"16. Before we part with this matter, we wish to make it clear that we do not appreciate the procedure adopted by the Bank in removing the

(2007) 2 SCC 711

vehicle from the possession of the writ petitioner. The practice of hiring recovery agents, who are musclemen, is deprecated and needs to be discouraged. The Bank should resort to procedure recognised by law to take possession of vehicles in cases where the borrower may have committed default in payment of the instalments instead of taking resort to strong-arm tactics."

6. Aggressive recovery tactics adopted by the agents of Banks/

Financial Institutions lead to the landmark judgment in ICICI Bank

vs. Shanti Devi Sharma and others 2 , wherein the Hon'ble

Supreme Court directed the Banks/Financial Institutions to strictly

follow the guidelines issued by the Reserve Bank of India.

7. In the above referred judgments, the Hon'ble Supreme Court

condemned the procedure adopted by the Banks/Financial

Institutions in employing recovery agents who are acting as

middlemen for securing possession of vehicles/secured assets in

cases where the borrower commits default. It was observed that

Banks/ Financial Institutions instead of taking recourse to follow

the procedure recognized by law for securing the possession of

vehicles/ secured assets in cases where the borrower commits

default in repayment of loan/loan account is declared as NPA, are

resorting to strong-arm tactics. The Hon'ble Supreme Court

delineated the guidelines issued by the Reserve Bank of India time

and again on the fair conduct by lenders, with reference to usage of

(2008) 7 SCC 532

services of recovery agents. It also stated that the banks should be

reminded of the rule of law and strict action must be taken by the

RBI in case of breach of such guidelines.

8. It is apt and appropriate to extract latest guidelines issued by

the Reserve Bank of India on 12.08.2022 with regard to outsourcing

of Financial Services -Responsibilities of regulated entities

employing Recovery Agents, which reads as follows:

"RBI/2022-23/108

DOR.ORG.REC.65/21.04.158/2022-23 August 12, 2022 Madam/ Sir, Outsourcing of Financial Services - Responsibilities of regulated entities employing Recovery Agents

The Reserve Bank of India has from time to time advised regulated entities (REs) that the ultimate responsibility for their outsourced activities vests with them and they are, therefore, responsible for the actions of their service providers including Recovery Agents (hereafter referred to as 'agents').

2. It has been observed that the agents employed by REs have been deviating from the extant instructions governing the outsourcing of financial services. In view of concerns arising from the activities of these agents, it is advised that the REs shall strictly ensure that they or their agents do not resort to intimidation or harassment of any kind, either verbal or physical, against any person in their debt collection efforts, including acts intended to humiliate publicly or intrude upon the privacy of the debtors' family members, referees and friends, sending inappropriate messages either on mobile or through social media, making threatening and/or anonymous calls, persistently1 calling the borrower and/or calling the borrower before 8:00 a.m. and after 7:00 p.m. for recovery of overdue loans, making false and misleading representations, etc.

3. The instructions contained in para 2 above shall supplement and be read in conjunction with the existing guidelines/directions issued by the Reserve Bank of India, as amended from time to time, including those tabulated in Annex.

4. Any violation in this regard by REs will be viewed seriously.

Applicability

5. This circular shall apply to the following REs:

(a) All Commercial Banks (including Local Area Banks, Regional Rural Banks, and Small Finance Banks) excluding Payments Banks;

(b) All All-India Financial Institutions (viz. Exim Bank, NABARD, NHB, SIDBI, and NaBFID);

(c) All Non-Banking Financial Companies including Housing Finance Companies;

(d) All Primary (Urban) Co-operative Banks, State Co-operative Banks, and District Central Co-operative Banks; and

(e) All Asset Reconstruction Companies.

6. This circular shall not apply to microfinance loans covered under 'Master Direction - Reserve Bank of India (Regulatory Framework for Microfinance Loans) Directions, 2022', dated March 14, 2022.

Yours faithfully,

(Sunil T. S. Nair) Chief General Manager"

9. For the aforesaid reasons and as the procedure adopted by

the respondent Nos.4 and 5 for recovery of amount due from the

petitioner, amounts to violation of the rights guaranteed under

Articles 14 and 21 of the Constitution of India, this Court deems it

appropriate to direct the respondents, to ensure that the agents

engaged by the Banks/Financial Institutions for recovery of the

overdue amount, shall strictly follow the guidelines and instructions

issued by the Reserve Bank of India and also the judgments of the

Hon'ble Supreme Court in ICICI Bank Ltd. vs. Prakash Kaur's

case (1 supra) and ICICI Bank vs. Shanti Devi Sharma's case (2

supra).

10. With the above direction, this Writ Petition is disposed of.

As a sequel thereto, miscellaneous petitions, if any, pending

shall stand closed. No order as to costs.

___________________________ C.V. BHASKAR REDDY, J Date: 25.04.2024 SCS

 
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 Newsletter