Supreme Court of India

Kanaiyalal Lalchand Sachdev & Ors vs State Of Maharashtra & Ors on 7 February, 2011

Supreme Court of India
Kanaiyalal Lalchand Sachdev & Ors vs State Of Maharashtra & Ors on 7 February, 2011
Bench: D.K. Jain, H.L. Dattu
                                                                                                              REPORTABLE 
                        IN THE SUPREME COURT OF INDIA


                     CRIMINAL APPELLATE JURISDICTION


              CRIMINAL APPEAL NOS.  338-340             OF 2011
               (Arising out of S.L.P. (Crl.) Nos.4436-4438 of 2009)

KANAIYALAL LALCHAND SACHDEV &                                    --       APPELLANTS
ORS.


                                            VERSUS


STATE OF MAHARASHTRA & ORS.                                     --        RESPONDENTS




                                     J U D G M E N T 

D.K. JAIN, J.:

Leave granted.

2. Challenge in these appeals, by special leave, is to the judgments and

orders dated 28th April, 2009 and 1st July, 2009 delivered by the High

Court of Bombay in W.P. No. 707 of 2009, and Criminal Application No.

178 of 2009 in W.P. No. 707 of 2009, respectively whereby it has

dismissed the writ petition filed by the appellants herein, and also

declined to extend the status-quo order granted by it to them.

1

3. Briefly stated, the facts, material for adjudication of the present appeals,

may be stated thus:

Respondent No. 3, viz. the State Bank of India had advanced a loan of

`4,50,00,000/- to appellant No. 6 on an equitable mortgage by deposit of the

title deeds of certain properties, subject matter of these appeals, on 6th

February, 2006. Appellant Nos.1 to 5 and one Mr. Lalchand Sachdeo stood

as personal guarantors to the said loan.

4. On default of re-payment of loan amount, respondent No. 3 issued a

notice under the Securitisation and Reconstruction of Financial Assets

and Enforcement of Security Interest (Second) Ordinance, 2002 on 18th

November, 2006. On 12th February, 2007, the officers of respondent No.

3 dispossessed the appellants of one of the secured properties viz. T-125,

CTS, No. 1729. Being aggrieved, the appellants filed a writ petition

being CRL. W.P. No.286 of 2007 before the Bombay High Court,

inter-alia, contending that the notice issued by respondent No. 3 was

illegal, no action could be taken in pursuance thereof, and if at all, the

respondent wanted to take any action, it was required to approach the

Chief Metropolitan Magistrate under Section 14 of the Securitisation and

Reconstruction of Financial Assets and Enforcement of Security Interest

Act, 2002 (for short “the Act”).

2

5. Before the High Court, respondent No. 3 offered to withdraw the notice

dated 18th November, 2006 without prejudice to the rights and

contentions advanced by them, and to return the possession of the said

property to the appellants, subject to the appellants and all adult members

furnishing an undertaking to the effect that they shall not alienate,

encumber, transfer, dispose of and/or create any third party interest in the

said premises for a period of six months. Accepting the statement made

on behalf of respondent No. 3, the High Court dismissed the writ petition

vide order dated 7th March, 2007.

6. Thereafter, on 11th April, 2007 respondent No. 3 issued to the appellants

a notice under Section 13(2) of the Act. The appellants replied to the said

notice on 23rd May, 2007. Vide letter dated 29th May, 2007, respondent

No. 3, communicated its reasons for not accepting the reply.

Subsequently, respondent No. 3 issued a public notice in newspapers,

informing the appellants of the issuance of notice under Section 13(2) of

the Act.

7. In pursuance thereof, respondent No.3, filed C.C. No. 223/M/2008 before

the Chief Metropolitan Magistrate under Section 14 of the Act for taking

possession of the secured assets. Vide order dated 3rd February, 2009, the

Magistrate allowed the said application and directed the Assistant

3

Registrar, Kurla Centre of Courts, to take possession of the mortgaged

properties after issuing notice to the appellants.

8. Vide notice dated 27th February, 2009, the Assistant Registrar, directed

the appellants to hand over the possession of the mortgaged properties to

respondent No. 3 within 15 days from the receipt of the said notice. At

this juncture, it would be expedient to extract the relevant portions of

the said notice:

“Whereas, the Chief Metropolitan Magistrate, Esplanade,
Mumbai has passed the following order on 3.2.2009 on the
application filed before him by State Bank of India, Mazda
Complex, Parsi Agari Lane, Thana (W) 400601 through its
Authorized Officer Fazlur Rehman Sheikh.

ORDER

The Application is allowed. Asst. Registrar, Mr. P.A.
Tendolkar, Kurla Centre of Court after issuing notice of taking
possession of the secured assets………………………………
…………………………………………………………………
…………………………………………………………………
…………………………”

It is manifest from a bare perusal of the said notice that the order passed by

the Magistrate dated 3rd February, 2009 was referred to by the Assistant

Registrar in his notice.

9. Being aggrieved by the said notice, the appellants herein again

approached the High Court. As afore-stated, the High Court dismissed

4

the said writ petition, vide order dated 28th April, 2009, on the ground

that an alternative remedy was available to the appellants under Section

17 of the Act. Nevertheless, the High Court directed the respondents to

maintain status quo in the matter for a period of 10 weeks from the date

of its order, so as to enable the appellants to approach the Debts

Recovery Tribunal (for short the “DRT”) under Section 17 of the Act.

10. Thereafter, the appellants filed Criminal Application No. 178 of 2009 in

W.P. No. 707 of 2009 seeking an extension of the status quo period

granted vide order dated 28th April, 2009. As afore-stated, the High Court

rejected the said application filed by the appellants.

11. Hence, the present appeals against both the said orders.

12. Ms. Kranti Anand, learned counsel appearing on behalf of the appellants,

while assailing the impugned orders, strenuously urged that apart from

the fact that the notice issued by the Assistant Registrar was vague, it was

never served on the appellants. In fact, appellants received a copy of the

order of the Magistrate during the proceedings before the High Court,

pleaded the learned counsel. Learned counsel also urged that the notice

issued by the Assistant Registrar was vitiated on account of non-

compliance with Rule 8 of the Security Interest (Enforcement) Rules,

2002 (for short “the 2002 Rules”) as well. It was argued that the High

5

Court had also erred in equating action under Section14 of the Act with

action under Section 13(4)(a) of the Act. It was thus, asserted that for all

these reasons, the impugned orders deserve to be set aside.

13. Per contra, Mr. Buddy A. Ranganadhan, learned counsel appearing on

behalf of respondent No.3–Bank, supporting the impugned judgments,

contended that in light of the decision of this Court in Transcore Vs.

Union of India & Anr.1, no fault could be found with the impugned

judgments. It was also urged that the appellants having already availed of

the remedy of approaching the DRT, they are estopped from challenging

the decision of the High Court.

14. Mr. Sushil Karanjakar, learned counsel appearing on behalf of the State

of Maharashtra contended that Rule 8 of the 2002 Rules was inapplicable

in the instant case, in as much as it deals with sale of secured assets.

According to the learned counsel, it was Rule 4 which was applicable to

the facts of the instant case. In support, reliance was placed on the

decision of this Court in Mardia Chemicals Ltd. & Ors. Vs. Union of

India & Ors.2.

15. Having bestowed our anxious consideration to the facts at hand, we are

of the opinion that the appeals are utterly misconceived.

1 (2008) 1 SCC 125
2 (2004) 4 SCC 311

6

16. Section 13 of the Act deals with enforcement of security interest,

providing that notwithstanding anything contained in Sections 69 or 69A

of the Transfer of Property Act, 1882, any security interest created in

favour of any secured creditor may be enforced, without the court’s

intervention, by such creditor in accordance with the provisions of the

Act. Section 13(2) of the Act provides that when a borrower, who is

under a liability to a secured creditor, makes any default in repayment of

secured debt, and his account in respect of such debt is classified as non-

performing asset, then the secured creditor may require the borrower, by

notice in writing, to discharge his liabilities within sixty days from the

date of the notice, failing which the secured creditor shall be entitled to

exercise all or any of the rights given in Section 13(4) of the Act. Section

13(3) of the Act provides that the notice under Section 13(2) of the Act

shall give details of the amount payable by the borrower as also the

details of the secured assets intended to be enforced by the bank. Section

13(3-A) of the Act was inserted by Act 30 of 2004 after the decision of

this Court in Mardia Chemicals (supra), and provides for a last

opportunity for the borrower to make a representation to the secured

creditor against the classification of his account as a non-performing

asset. The secured creditor is required to consider the representation of

the borrowers, and if the secured creditor comes to the conclusion that

7

the representation is not tenable or acceptable, then he must

communicate, within one week of the receipt of the communication by

the borrower, the reasons for rejecting the same. Section 13(4) of the Act

provides that if the borrower fails to discharge his liability within the

period specified in Section 13(2), then the secured creditor, may take

recourse to any of the following actions, to recover his debt, namely-

“(a) take possession of the secured assets of the borrower
including the right to transfer by way of lease, assignment or
sale for realising the secured asset;

(b) take over the management of the business of the borrower
including the right to transfer by way of lease, assignment or
sale for realising the secured asset:

Provided that the right to transfer by way of lease, assignment
or sale shall be exercised only where the substantial part of the
business of the borrower is held as security for the debt:

Provided further that where the management of whole, of the
business or part of the business is severable, the secured
creditor shall take over the management of such business of the
borrower which is relatable to the security for the debt;

(c) appoint any person (hereafter referred to as the manager), to
manage the secured assets the possession of which has been
taken over by the secured creditor;

(d) require at any time by notice in writing, any person who
has acquired any of the secured assets from the borrower and
from whom any money is due or may become due to the
borrower, to pay the secured creditor, so much of the money as
is sufficient to pay the secured debt.”

8

Section 14 of the Act provides that the secured creditor can file an

application before the Chief Metropolitan Magistrate or the District

Magistrate, within whose jurisdiction, the secured asset or other documents

relating thereto are found for taking possession thereof. If any such request

is made, the Chief Metropolitan Magistrate or the District Magistrate, as the

case may be, is obliged to take possession of such asset or document and

forward the same to the secured creditor. (See: United Bank of India Vs.

Satyawati Tondon & Ors.3). Therefore, it follows that a secured creditor

may, in order to enforce his rights under Section 13(4), in particular Section

13(4)(a), may take recourse to Section 14 of the Act.

17. Section 17 of the Act which provides for an appeal to the DRT, reads as

follows:

“17. Right to appeal.–(1) Any person (including borrower),
aggrieved by any of the measures referred to in sub-section (4)
of Section 13 taken by the secured creditor or his authorised
officer under this Chapter, may make an application along with
such fee, as may be prescribed to the Debts Recovery Tribunal
having jurisdiction in the matter within forty-five days from the
date on which such measures had been taken:

Provided that different fees may be prescribed for making the
application by the borrower and the person other than the
borrower.

Explanation.–For the removal of doubts it is hereby declared
that the communication of the reasons to the borrower by the
secured creditor for not having accepted his representation or

3 (2010) 8 SCC 110

9

objection or the likely action of the secured creditor at the stage
of communication of reasons to the borrower shall not entitle
the person (including borrower) to make an application to the
Debts Recovery Tribunal under sub-section (1) of Section 17.

(2) The Debts Recovery Tribunal shall consider whether any of
the measures referred to in sub-section (4) of Section 13 taken
by the secured creditor for enforcement of security are in
accordance with the provisions of this Act and the rules made
thereunder.”

18.The 2002 Rules, enacted under sub-section (1) and clause (b) of sub-

section (2) of Section 38 read with sub-sections (4), (10) and (12) of

Section 13 of the Act, set down the procedure for enforcing a security

interest. Rule 4 of the 2002 Rules deals with the possession of movable

assets, whereas Rule 8 deals with the possession of immoveable assets. It

is manifest that Rule 4 has no application to the facts of the instant case,

as contended by the learned counsel for the State.

19. In Authorised Officer, Indian Overseas Bank & Anr. Vs. Ashok Saw

Mill4, the main question which fell for determination was whether the

DRT would have jurisdiction to consider and adjudicate post Section

13(4) events or whether its scope in terms of Section 17 of the Act will

be confined to the stage contemplated under Section 13(4) of the Act?

On an examination of the provisions contained in Chapter III of the Act,

in particular Sections 13 and 17, this Court, held as under :

4 (2009) 8 SCC 366

1

“35. In order to prevent misuse of such wide powers and to
prevent prejudice being caused to a borrower on account of an
error on the part of the banks or financial institutions, certain
checks and balances have been introduced in Section 17 which
allow any person, including the borrower, aggrieved by any of
the measures referred to in sub-section (4) of Section 13 taken
by the secured creditor, to make an application to the DRT
having jurisdiction in the matter within 45 days from the date of
such measures having taken for the reliefs indicated in sub-
section (3) thereof.

36. The intention of the legislature is, therefore, clear that while
the banks and financial institutions have been vested with
stringent powers for recovery of their dues, safeguards have
also been provided for rectifying any error or wrongful use of
such powers by vesting the DRT with authority after
conducting an adjudication into the matter to declare any such
action invalid and also to restore possession even though
possession may have been made over to the transferee.
…………………………………………………………………..

39. We are unable to agree with or accept the submissions made
on behalf of the appellants that the DRT had no jurisdiction to
interfere with the action taken by the secured creditor after the
stage contemplated under Section 13(4) of the Act. On the other
hand, the law is otherwise and it contemplates that the action
taken by a secured creditor in terms of Section 13(4) is open to
scrutiny and cannot only be set aside but even the status quo
ante can be restored by the DRT.”

(Emphasis supplied by us)

20.We are in respectful agreement with the above enunciation of law on the

point. It is manifest that an action under Section 14 of the Act constitutes

an action taken after the stage of Section 13(4), and therefore, the same

would fall within the ambit of Section 17(1) of the Act. Thus, the Act

itself contemplates an efficacious remedy for the borrower or any person

1

affected by an action under Section 13(4) of the Act, by providing for an

appeal before the DRT.

21. In our opinion, therefore, the High Court rightly dismissed the petition on

the ground that an efficacious remedy was available to the appellants

under Section 17 of the Act. It is well-settled that ordinarily relief under

Articles 226/227 of the Constitution of India is not available if an

efficacious alternative remedy is available to any aggrieved person. (See:

Sadhana Lodh Vs. National Insurance Co. Ltd. & Anr.5; Surya Dev

Rai Vs. Ram Chander Rai & Ors.6; State Bank of India Vs. Allied

Chemical Laboratories & Anr.7). In City and Industrial Development

Corporation Vs. Dosu Aardeshir Bhiwandiwala & Ors.8, this Court had

observed that:

“The Court while exercising its jurisdiction under Article 226 is
duty-bound to consider whether:

(a) adjudication of writ petition involves any complex and
disputed questions of facts and whether they can be
satisfactorily resolved;

(b) the petition reveals all material facts;

(c) the petitioner has any alternative or effective remedy for the
resolution of the dispute;

5 (2003) 3 SCC 524
6 (2003) 6 SCC 675
7 (2006) 9 SCC 252
8 (2009) 1 SCC 168

1

(d) person invoking the jurisdiction is guilty of unexplained
delay and laches;

(e) ex facie barred by any laws of limitation;

(f) grant of relief is against public policy or barred by any valid
law; and host of other factors.”

22.In the instant case, apart from the fact that admittedly certain disputed

questions of fact viz. non-receipt of notice under Section 13(2) of the

Act, non-communication of the order of the Chief Judicial Magistrate etc.

are involved, an efficacious statutory remedy of appeal under Section 17

of the Act was available to the appellants, who ultimately availed of the

same. Therefore, having regard to the facts obtaining in the case, the

High Court was fully justified in declining to exercise its jurisdiction

under Articles 226 and 227 of the Constitution.

23. For the foregoing reasons, the impugned judgments cannot be flawed,

warranting interference by this Court. Accordingly, the appeals, being

devoid of any merit, are dismissed with costs, quantified at `20,000/-.

…………………………………….

(D.K. JAIN, J.)

……………………………………..
(H.L. DATTU, J.)
NEW DELHI;

1

FEBRUARY 7, 2011.

ARS

1