High Court Kerala High Court

Mayadevi.K.U vs State Bank Of India on 25 May, 2010

Kerala High Court
Mayadevi.K.U vs State Bank Of India on 25 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15159 of 2010(T)


1. MAYADEVI.K.U, WIFE OF E.A.JAYAKUMAR,
                      ...  Petitioner
2. E.A.JAYAKUMAR, SON OF AYYAPPAN PILLAI,
3. SEENA, WIFE OF JOHNSON, PROPRIETRIX,

                        Vs



1. STATE BANK OF INDIA,
                       ...       Respondent

2. THE DEBT RECOVERY TRIBUNAL,

3. THE CHIEF MANAGER,

                For Petitioner  :SRI.M.RAMESH CHANDER

                For Respondent  :SRI.K.K.CHANDRAN PILLAI

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :25/05/2010

 O R D E R
                     P.R.RAMACHANDRA MENON, J
                   ---------------------------
                         W.P(C) No.15159 of 2010-T
                   ----------------------------
                Dated this the 25th day of May, 2010.

                            J U D G M E N T

The petitioners are challenging the course pursued by the

respondent Bank in proceeding against `A and C’ schedule

properties shown in Ext.P1 O.A filed before the Debt Recovery

Tribunal, to be sold in public auction, invoking the remedy under

the SARFAESI Act; after turning down the request of the petitioners

to proceed against the property shown as Schedule B, over which

also security interest has been created and is situated very near to

the M.G Road and by the side of the property belonging to the

`Veekshanam Press, which may generate much more amounts than

that is required to clear the entire liability of the petitioner. The

request made by the petitioner in this regard has been turned down

in a single line reply, as borne by Ext.P6 issued by the Bank.

2. The case of the petitioner as put forth by the learned

counsel is that, pursuant to the attachment ordered by the Debt

Recovery Tribunal in Ext.P3 application preferred by the respondent

Bank, further proceedings have been pursued, which are not correct

W.P(C) No.15159 of 2010-T 2

or sustainable and that the petitioner has already filed a review

petition, which is stated as still pending. It is in the said

circumstances, that the present Writ Petition has been filed under

Article 227 of the Constitution of India, invoking the supervisory

jurisdiction over the Debt Recovery Tribunal.

3. Even though the Writ Petition has been filed under Article

227 of the Constitution of India, the prayers raised are the

following:

“i) to call for the records leading to Ext.P6 and P7
and quash the same by issuance of a writ of certiorari or any
other writ, direction or order.

ii) to issue a writ of mandamus or any other writ,
direction or order, directing the first respondent bank to
proceed against the Schedule B property in Ext.P1 first and
bring them for sale/auction so as to recovery the amount due
from the petitioners and other defendants in O.A.No.194 of
2008 and thereafter to proceed against the property in
Schedule A and C, in case it does not satisfy the amount due
to the Bank.


       direction orto
             iii)      issue a writ of mandamus or any other writ,
                     order, directing the Bank to consider and pass

orders on Ext.P5 and till then, keep in abeyance the future
proceedings pursuant to Ext.P7.

iv) to grant such other reliefs as this Honourable
Court may deem fit in the circumstances of the case.

The sequence of events as brought to the notice of this Court

W.P(C) No.15159 of 2010-T 3

shows that the B schedule property (called as `Veeshanam property’)

was purchased by the second petitioner in the year 2005 and it was

after creating security interest over the said property as well, along

with A and C schedule properties belonging to the petitioners a loan

was procured from the respondent for meeting the requirement of

the petitioners. But the petitioner could not satisfy the repayment

on time, under which circumstances, the Bank declared the account

as ‘NPA’ and proceed with further steps under the SARFAESI Act and

Ext.P7 is the notice of sale scheduled on 26.5.2010, wherein only A

and C schedules have been shown as subjected to the auction.

4. The case of the petitioners is that Ext.P5 representation

was submitted by the petitioners on 30.3.2010 seeking to proceed

against the `Veekshanam property’ (B schedule), which was declined

by the Bank by sending Ext.P6 reply dated 5.4.2010. The reason,

though not discernible from Ext.P6, as put forth in the counter

affidavit filed is that, according to the respondent Bank, the

petitioner is not having the title over the property in question (B

Schedule) and that there was obstruction from other corners as well,

with regard to the rights and enjoyment over the said property. The

averments raised by the petitioners have been chosen to be

W.P(C) No.15159 of 2010-T 4

rebutted by the Bank, by filing a detailed counter affidavit stating

that even though it was stated in Ext.P1 O.A filed before the Debt

Recovery Tribunal that the second petitioner is the owner of the B

schedule property having possession and other rights, it is revealed

that the position is something else.

5. The learned counsel for the respondent Bank submits

that, the case moulded by the petitioners referring to the course and

events in respect of Exts.P3 and P4 is not correct or sustainable. It

is brought to the notice of this Court that Ext.P3 application for

attachment by Bank was in respect of yet another property owned by

the second petitioner in Edappally Village, Edappally Sub District

specifically giving the relevant schedule and this property that was

ordered to be attached by the Debt Recovery Tribunal, which in turn

has absolutely no connection with the `B schedule’, forming the

subject matter of the present Writ Petition. This being the position,

the pendency of Ext.P4 application before the DRT is no bar for the

respondents in proceeding against the property concerned, which

was subjected to the sale as notified in Ext.P7.

6. Even though the factual particulars in this regard have

been brought to light in the counter affidavit filed by the Bank,

W.P(C) No.15159 of 2010-T 5

nothing is forthcoming from the part of the petitioner in the reply

affidavit; particularly with regard to the scope and applicability of

Exts.P3 and P4 and the connection with `B Schedule’ property. This

being the position, the attempt of the petitioner to invoke the

supervisory jurisdiction under Article 227 in respect of the alleged

jurisdictional error or the course pursued by the Tribunal is quite

out of place and no interference is possible. More so, when the

petitioner has not chosen to produce the alleged order of

attachment in respect of the property concerned. This becomes

very significant, in view of the submission made from the part of the

Bank that, in so far as the `B schedule’ property is concerned, there

is no necessity to have it attached, since security interest has been

created over all the three properties `A, B and C’ which do not

require to be attached for being proceeded against. It is also stated

that the averments made by the petitioner that Schedule B property

alone is the mortgaged property, whereas A and C schedule

properties are collateral properties are not correct or sustainable.

7. The next question to be considered is whether there is

an infringement of the legal provisions on the part of the Bank while

W.P(C) No.15159 of 2010-T 6

proceeding against A and C Schedule properties before proceeding

against B Schedule property. It is stated by the learned counsel for

the petitioner that, the petitioner was ready and willing to have the

property sold in private sale, which however could not be

implemented because of the alleged recalcitrant attitude of the

Bank. There is absolutely no material to sustain or support the said

contention. That apart, when security interest is created over

different properties for meeting the requisite extent of the loan

amount, it is for the secured creditor to choose his rights and

remedies and to proceed against the particular property concerned.

8. The reasons for taking no steps against the `B Schedule’

property, have been given in the counter affidavit, referring to the

adverse circumstances including the various litigations between

different parties in respect of the said property, before the Civil

Court and elsewhere. It is also stated that even the second

petitioner himself had approached this Court earlier, by filing W.P(C)

No.20410 of 2007, seeking for police protection. It is further stated

that the concerned property, stated as purchased by the petitioner

in the year 2005, was actually the property belonging to the late Sali

Ibrahim Sait, who had handed over the possession to one

W.P(C) No.15159 of 2010-T 7

Mr.K.P.Noorudeen, on the basis of the agreement executed in the

year 7.11.1975 prescribing the total sale consideration as

Rs.75,000/-, out of which Rs.50,000/- was paid/accepted and the

balance was stipulated to be paid as specified therein. It is also

stated that the property later came to the hands of the `Veekshanam

Printing and Publishing Company Ltd’, who had constructed certain

buildings, after availing loan from the UCO Bank and some other

litigations are also there, in this regard, as to the rights and

liberties. It is further stated that the very same property ie. the `B

Schedule’ property stated as belonging to the second petitioner was

agreed to be sold to M/s.Skyline Builders and a sum of Rs.40 lakhs

was accepted as advance sale consideration. But because of some

disputes, the prospective purchaser was not willing to proceed with

the sale and accordingly, a civil suit was filed against the second

petitioner for return of the advance sale consideration, which is

stated as decreed. It is also revealed from Ext.P11 judgment passed

by the Civil Court that M/s.Skyline Builders withdrew from

proceeding further with the sale, because of some boundary

disputes. However, it remains the fact that the said party has

W.P(C) No.15159 of 2010-T 8

obtained a decree in respect of the said property. Because of the

multiplicity of the litigations involving the said property ie. the B

Schedule, it is contended by the Bank that the said property cannot

be compelled to be sold first, before proceeding against the other

properties ie. A and C Schedules; submits the learned counsel.

9. This Court finds considerable force in the said

submission, more so, when it is for the security creator to decide as

to which of the properties offered as security should be proceeded

against first, for realisation of the amount stated as due from the

parties concerned; unless it is substantiated that the course being

pursued by the Bank/secured creditor is quite arbitrary or contrary

to the relevant provisions of the statute or the terms of agreement,

as the case may be. In the instant case, no such adverse

circumstance is pointed out or established and the only contention

of the petitioner is that `B Schedule’ property, if subjected to sale is

likely to generate more amounts and that the residence situated in

the other property could be spared. Both the above contentions are

not relevant, to place any hurdle in the way of the respondent Bank

from proceeding against the properties scheduled to be sold vide

Ext.P7 notification.

W.P(C) No.15159 of 2010-T 9

10. In the above facts and circumstances, this Court finds it

difficult to accept the version of the petitioners that the matter is

liable to be interfered invoking the power under Article 227 of the

Constitution of India, nor does it require to be entertained by

issuing a Writ of Mandamus under Article 226. Accordingly

interference is declined and the Writ Petition is dismissed.

Sd/-

P.R.RAMACHANDRA MENON
JUDGE

//True Copy//

P.A to Judge

ab

W.P(C) No.15159 of 2010-T 10