Citation : 2025 Latest Caselaw 6584 Tel
Judgement Date : 18 November, 2025
THE HON'BLE SRI JUSTICE NAGESH BHEEMAPAKA
WRIT PETITION No.26671 of 2025
ORDER:
Heard Mr.M.Keshav Yadav, learned counsel for petitioner, Sri
N.Bhujanga Rao, learned Deputy Solicitor General of India, for
respondent No.1, Sri Pavan Kumar Annabathuni, learned counsel for
respondent No.3 and Sri B.Srihari, learned counsel for respondent
No.6. Perused the record.
2. Despite service of notice, none appeared for remaining
respondents.
3. When the matter is taken up for hearing, learned counsel for
petitioner submitted that the issue raised in this Writ Petition is
squarely covered by the order passed by this Court in W.P.No.5200
of 2024, dated 25.04.2024 and therefore, the same order may be
passed in this writ petition as well. The operative portion of the said
order reads as under:
"8. For the aforesaid reasons and as the procedure adopted by the respondent Nos.4 to 7 for recovery of loan amount 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 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 said direction, the writ petition is disposed of."
4. Learned Counsel for the respondents does not dispute the
submissions of learned counsel for the petitioner.
5. In terms of the order passed by this Court in W.P.No.5200 of
2024, dated 25.04.2024, and for the reasons alike, this writ petition
is disposed of directing the respondent authorities to scrupulously
follow the guidelines/instructions in the RBI Circular dated
12.08.2022, and and also the judgments of Hon'ble Supreme Court
in ICICI Bank Ltd. v. Prakash Kaur' 1s case and ICICI Bank v.
Shanti Devi Sharma' 2s case, while recovering the loan amounts
from the petitioner. No costs.
Pending miscellaneous applications, if any, shall stand
closed.
____________________________ NAGESH BHEEMAPAKA, J
Dated 18.11.2025 dgr
1 (2007) 2 SCC 711 2 (2008) 7 SCC 532
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!