Citation : 2024 Latest Caselaw 3551 Tel
Judgement Date : 3 September, 2024
THE HON'BLE SRI JUSTICE C. V. BHASKAR REDDY
WRIT PETITION No.22679 of 2024
ORDER:
This Writ Petition is filed seeking the following relief:
"....to issue Writ, Order or Direction more particularly one in the nature of Writ of Mandamus:
a) Declaring the action of the respondent Nos.3 to 6 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 the 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, DOR.ORG.REC.65/ 21.04.158/2022-23 as illegal, arbitrary and unconstitutional for violating Article 14, 19 and 21 of the Constitution of India, 1950;
b) Direct Respondent Nos.3 to 6 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,
c) Direct the Respondent No.2 to duly enforce the Circular dated 12.08.2022 vide RB1/2022-23/108, DOR.ORG.REC.65/ 21.04.158/ 2022-23 to protect the interests of the petitioner against the Respondent Nos. 4 to 15;
d) Direct the Respondent No.2 to take stringent action against the errant official of Respondent Nos.3 to 6 in unlawfully, illegally and arbitrarily taking to recover the amounts from petitioner without following any due process of law;...."
2. It is the case of petitioner that he availed personal loan from
respondent Nos.3 to 6, who are the private bankers and financial
institutions and utilised the amounts and he has been prompt in
repaying the same without fail. It is further case of the petitioner
that ever since he obtained loan, he has been regularly paying the
instalments in terms of the agreement and only from July, 2024 he
CVBR, J Wp_22679_2024
could not pay the instalment. It is also case of the petitioner that
respondent Nos.3 to 6 without following the guidelines of RBI, has
been sending the loan recovery agents to his house and harassing to
pay the amounts due as per the calculation of respondents.
3. The grievance of the petitioner is that the respondents are
entitled to recover loan amount in terms of the loan agreements by
following the procedure established under law and they are not
having any right to recover the loan amount by using force.
4. The issues raised in this writ petition are no longer res integra
as the Hon'ble Supreme Court in ICICI Bank Ltd. vs. Prakash Kaur
and others 1, while dealing with the similar issues 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 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."
(2007) 2 SCC 711
CVBR, J Wp_22679_2024
5. 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, where the Hon'ble Supreme
Court directed the Banks/Financial Institutions to strictly follow the
guidelines issued by the Reserve Bank of India.
6. 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 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.
(2008) 7 SCC 532
CVBR, J Wp_22679_2024
7. 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
CVBR, J Wp_22679_2024
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"
CVBR, J Wp_22679_2024
8. In view of the above circulars, this Court deems it appropriate
to direct the respondents to ensure that the agents engaged by them
for recovery of the loan amounts, 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).
9. With the above direction, this Writ Petition is disposed of.
There shall be no order as to costs.
10. As a sequel thereto, miscellaneous petitions, if any, pending
shall stand closed.
___________________________ C.V. BHASKAR REDDY, J Date: 03.09.2024 sus
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!