High Court Punjab-Haryana High Court

Bhagat Singh Bhungarni & Others vs The State Of Punjab And Others on 10 November, 2008

Punjab-Haryana High Court
Bhagat Singh Bhungarni & Others vs The State Of Punjab And Others on 10 November, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                       CHANDIGARH.


                                       C.W.P. No.13042 of 2008
                                     Date of decision: 10.11.2008

Bhagat Singh Bhungarni & others.
                                                  -----Petitioners
                              Vs.
The State of Punjab and others.
                                                -----Respondents


CORAM:- HON'BLE MR JUSTICE ADARSH KUMAR GOEL
           HON'BLE MR JUSTICE L.N. MITTAL

Present:- Mr. G.R.P. Singh, Advocate
          for the petitioner.

           Mr. G.S. Gill, Advocate
           for respondents.
                 -----

JUDGMENT:

1. This petition seeks quashing of letter (Annexure P-

2) to S.S.P. dated 7.1.2008, seeking police help and letter dated

9.6.2008 (Annexure P-5), taking over the mortgaged properties

which were valued at Rs.38.30 lac.

C.W.P. No.13042 of 2008

2

2. Case of the petitioners is that petitioner No.1 took a

loan of Rs.1.95 lac on 11.8.1988 for purchasing a mini bus. On

default of payment, the Financial Corporation has taken deemed

possession of the mortgaged property. The petitioner has

already paid a sum of Rs.2.83 lacs which was adjusted against

interest from time to time. The Financial Corporation offered

One Time Settlement, vide letter dated 9.8.2001 (Annexure P-

1) on payment of Rs.2.12 lac in instalments. The petitioner

could not pay the said amount and thereafter, as on 15.1.2008,

demand of Rs.22,70,837/- was raised.

3. On 1.8.2008, while issuing notice, following order

was passed:-

“The petitioners had borrowed a sum of
Rs.01,95,000/- in the year 1988 for the purchase of
Mini Bus under “General Transport Scheme”. Till
date, the petitioner has paid a sum of Rs.02,83,000/-
which has been adjusted towards the interest. The
present account position is as follows:-

(Amt. in Rs.)
Outstanding/Default 22,70,837/-

Principal & expenses 1,85,895/-

Interest (with further intt. from 20,84,942/-
15-01-2008)
C.W.P. No.13042 of 2008

3

The respondents have attached the residential house
of the petitioners and agricultural land of the
guarantors.

Learned counsel for the petitioners submits that
similarly situated persons who also availed of loan
from the respondents, have been granted concession
and one time settlement has been arrived at between
them. Therefore, the petitioners should have also
been treated similarly.

Learned counsel for the petitioners states that the
petitioners are ready and willing to make some
payment as full and final payment to the
respondents.

Notice of motion for 15.10.2008.

In the meantime, sale of the attached property of the
petitioners as well as the property belonging to the
guarantors shall not be effected. In order to test the
bonafides of the petitioners, they are directed to
deposit a sum of Rs.1 lac on or before the next date
of hearing.”

4. Learned counsel for the petitioner submits that the

amount of Rs.1 lac was deposited and further demands are

arbitrary, particularly when penal interest has also been

capitalized in violation of law laid down by the Hon’ble
C.W.P. No.13042 of 2008

4

Supreme Court in Central Bank of India v. Ravindra AIR

2001 SC 3095. He has also submitted that the Financial

Corporation had a remedy of moving the Court under Section

31 of the State Financial Corporation Act, 1951 (for short, “the

Act”), but the Financial Corporation chose to proceed under

Section 29 of the Act. The Financial Corporation has, thus,

made discrimination against the petitioners in not granting

waiver, which has been granted in some other cases. The

Financial Corporation has proceeded against the house of the

petitioners which is exempted from attachment under Section

60 of the Civil Procedure Code.

5. In the reply filed, stand of the respondents is that

they are proceeding as per the contract in a commercial

transaction and the petition raises disputed questions as to the

amount due. The Financial Corporation had option of invoking

Section 29 of the Act and was not bound to proceed under

Section 31 of the Act. The allegation of discrimination has also

been denied. It has also been stated that Section 60 of Civil

Procedure Code was not applicable.

6. We have heard learned counsel for the parties.
C.W.P. No.13042 of 2008

5

7. No doubt the petitioners have paid a sum of

Rs.2,83,000/- against the total principal amount of Rs.1,95,00/-,

which has mostly been adjusted towards interest, the payments

have been given over a scattered period and as per the contract,

certainly, more amount is due. Even if demand raised is higher,

quantification is a disputed question. The petitioners did not

pay as per One Time Settlement offer.

8. Disputed questions do arise as to the amount to be

paid by the petitioners and on disputed facts, it cannot be held

that nothing is due against the petitioner or that no claim can be

made by the respondents or that the respondents cannot proceed

under Section 29 of the Act against mortgaged properties.

Section 60 CPC does not apply. The said provision applies only

to execution of decree of civil court. There is no merit in the

plea of discrimination.

9. There is no dispute with the proposition that the

Corporation being a public authority has to act fairly, but

without settling the disputed questions, we cannot issue any

direction to the Financial Corporation, at this stage, except

saying that if the Corporation wishes to dispose of the property,

it will allow the petitioners to bring a buyer and the sale by the
C.W.P. No.13042 of 2008

6

Corporation will be by following due process, in such a way

that best price of the property is fetched and after adjusting its

dues, the remaining amount be remitted to the petitioners. The

Corporation cannot capitalize penal interest as held in Central

Bank of India (supra) and if that has been done, the

Corporation will make necessary adjustment accordingly. If

any amount is recovered in excess, the petitioners will be

entitled to get the same refunded. For remaining disputes, if

any, the petitioners will be at liberty to have their liability

quantified in appropriate proceedings, if so advised.

10. The petition is disposed of accordingly.




                                 (ADARSH KUMAR GOEL )
                                      JUDGE


November 10, 2008                     (L. N. MITTAL )
ashwani/gs                                    JUDGE