Citation : 2025 Latest Caselaw 6772 Tel
Judgement Date : 26 November, 2025
THE HON'BLE SRI JUSTICE NAGESH BHEEMAPAKA
WRIT PETITION No.28104 of 2025
ORDER:
Heard Sri M.Keshav Yadav, learned counsel for petitioner, Sri
N.Bhujanga Rao, learned Deputy Solicitor General of India, for respondent
No.1, Sri R.Mangulal, learned counsel for respondent No.10, Sri G.Rama
Manoja, learned counsel for respondent No.15 and Sri M.Devender Reddy,
learned counsel for respondent No.17. 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 respondent Nos.1, 10, 15 and 17 have no
objection.
5. Accordingly, 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 and their agents
to scrupulously follow the guidelines/instructions issued by the Reserve
Bank of India in its Circular dated 12.08.2022 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 26.11.2025 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!