High Court Kerala High Court

Mr. A.P.Varghese vs The Kerala State Co-Operative … on 12 December, 2007

Kerala High Court
Mr. A.P.Varghese vs The Kerala State Co-Operative … on 12 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 22146 of 2007(J)


1. MR. A.P.VARGHESE, AGED 50 YEARS,
                      ...  Petitioner

                        Vs



1. THE KERALA STATE CO-OPERATIVE BANK
                       ...       Respondent

2. THE DEPUTY GENERAL MANAGER,

3. THE UNION OF INDIA, REPRESENTED BY

                For Petitioner  :SRI.SUNIL V.MOHAMMED

                For Respondent  :SRI.NAGARAJ NARAYANAN,SC,K.S.CO-OP BANK

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :12/12/2007

 O R D E R
         THOTTATHIL B. RADHAKRISHNAN, J.

  = = = = = = = = = = = = = = = = = = = = = = = =

      WP(C).Nos.22146/2007-J, 29401/2007-A,

    30189/2007-R, 31500/2007-Y, 31743/2007-D,

    31919/2007-Y, 32228/2007-J  & 32294/2007-T

  = = = = = = = = = = = = = = = = = = = = = = = =

     Dated this the 12th day of December, 2007.

                     JUDGMENT

“CR”

1.Are the Kerala State Co-operative Bank, the

District Co-operative Banks and the Urban Co-

operative Banks entitled to invoke the provisions

of the Central Act 54/2002, hereinafter referred

to as the “SARFAESI Act”? This is the issue

involved in these writ petitions.

2.Section 13(1) of the SARFAESI Act authorizes a

secured creditor to enforce a security interest,

without the intervention of the Court or

Tribunal, in accordance with the provisions of

that Act. The different clauses of Section 2(1),

forming the interpretation clause of that Act are

WP(C)22146/07 & con.cases -: 2 :-

relevant in this context. Clause (zf) defines

“security interest”. Clause (zd) defines a

“secured creditor” to mean any bank or financial

institution or any consortium or group of banks

or financial institutions in whose favour

security interest is created for due repayment,

by any borrower, of any financial assistance and

includes the different entities enumerated in

sub-clauses (i) to (iii) thereof. Clause (c)

defines a “bank” to mean, among other things,

going by sub-clause (v), such other bank which

the Central Government may, by notification,

specify for the purpose of the SARFAESI Act. The

Co-operative Banks, the rights of which are dealt

with in these writ petitions, can be banks for

the purpose of the SARFAESI Act, only if they

stand on the strength of notification in terms of

Clause (c)(v).

3.The Central Government, through the Ministry of

Finance and Company Affairs (Department of

Economic Affairs) (Banking Division), have issued

WP(C)22146/07 & con.cases -: 3 :-

notification dated 28-1-2003, in exercise of

powers conferred under item (v) of clause (c) of

sub-section (1) of Section 2 of the SARFAESI Act.

Thereby, the Central Government specified “Co-

operative Bank” as defined in Clause (cci) of

Section 5 of the Banking Regulation Act, 1949,

hereinafter referred to as the “BR Act” as “bank”

for the purpose of the SARFAESI Act.

4.Section 56 of the BR Act provides the

modifications for the application of that Act to

co-operative societies. Among other things, it

provides for the insertion of Clauses (cci),

(ccv) and (ccvii) in Section 5 of that Act.

5.Clause (cci) in Section 5 of the BR Act defines a

“co-operative bank” to mean a State Co-operative

Bank, a Central Co-operative Bank and a Primary

Co-operative Bank.

6.In Section 5 of the BR Act, Clause (ccvii)

states, among other things, that “Central Co-

WP(C)22146/07 & con.cases -: 4 :-

operative Bank” and “State Co-operative Banks”

shall have the meanings respectively assigned to

them in the National Bank for Agriculture and

Rural Development Act, 1981, for short, the

“NABARD Act”. “State Co-operative Bank” and

“Central Co-operative Bank” are defined,

respectively, in Clauses (u) and (d) in Section

2 of the NABARD Act. By those definitions,

“State Co-operative Bank” means the Principal Co-

operative Society in a State, the primary object

of which is the financing of other Co-operative

Societies in the State and the “Central Co-

operative Bank” means the principal Co-operative

Society in a district in a State, the primary

object of which is the financing of other Co-

operative Societies in that district.

7.The “State Co-operative Bank”, as defined in

Section 2(rb) of the Kerala Co-operative

Societies Act, 1969, hereinafter referred to as

the “KCS Act”, means an apex society having only

District Co-operative Banks as its members.

WP(C)22146/07 & con.cases -: 5 :-

“District Co-operative Bank”, as defined in

Clause (ia) of Section 2 of that Act, is a

Central Society, the principal object of which is

to raise funds to be lent to its members, with

jurisdiction over one revenue district and having

as its members any type of primary societies and

Federal and Central Societies having headquarters

in such district.

8.Therefore, the Kerala State Co-operative Bank is

a “State Co-operative Bank” as defined in the

NABARD Act and the District Co-operative Banks

are “Central Co-operative Banks” as defined in

that Act. Hence, they are “Co-operative Banks” as

defined in Section 5(cci) of the BR Act, falling

within the notification dated 28-1-2003, issued

under the SARFAESI Act.

9.By Clause (ccv) in Section 5 of the BR Act,

“Primary Co-operative Bank” means a co-operative

society other than a primary agricultural credit

society; (1) the primary object or principal

WP(C)22146/07 & con.cases -: 6 :-

business of which is the transaction of banking

business; (2) the paid-up share capital and

reserves of which are not less than one lakh of

rupees; and (3) the bye-laws of which do not

permit admission of any other Co-operative

Society as a member.

10.An “Urban Co-operative Bank”, going by Section 2

(ta) of the KCS Act, means a Society registered

under that Act and having its area of operation

in the urban areas and which undertakes banking

business. It is not the allegation of the

petitioners that the bye-laws of the Urban Co-

operative Banks permit admission of any other co-

operative society as a member or that the paid-up

share capital and reserves of those banks are

less than one lakh of rupees. Therefore, the

Urban Co-operative Banks are Primary Co-operative

Banks as defined in Clause (ccv) in Section 5 of

the BR Act and hence, Co-operative Banks as

defined in Section 5(cci) of that Act. The Urban

Co-operative Banks also, therefore, fall within

WP(C)22146/07 & con.cases -: 7 :-

the impugned notification.

11.On the strength of Section 80(1) of the KCS Act

and Rule 182 of the Kerala Co-operative Societies

Rules, 1969, for short, the “KCS Rules”, the

societies in the State of Kerala are classified,

according to their type and financial position,

as shown in Appendix III to KCS Rules. “Co-

operative banks”, a type of societies, according

to that classification, is further classified

into, among other things, the Apex Banks, the

Central Co-operative Banks (District Co-operative

Banks) and other Banks. The State Co-operative

Bank is an Apex Bank; the District Co-operative

Banks are the Central Co-operative Banks and the

Urban Banks fall under the category “Other

Banks”. Such statutory classification, according

to the type of the society, is, by itself,

conclusive material to hold that primary object

or principal business of the State Co-operative

Bank, the District Co-operative Banks and the

Urban Banks in the co-operative sector is the

WP(C)22146/07 & con.cases -: 8 :-

transaction of banking business.

12.In view of the aforesaid statutory materials and

in the absence of any contention for the writ

petitioners that the Kerala State Co-operative

Bank Ltd., the District Co-operative Banks and

the Urban Co-operative Banks involved in these

writ petitions are not carrying on activities in

terms of what is aforesaid, the irresistible

conclusion is that they are “co-operative banks”

for the purpose of Clause (cci) of Section 5 of

the BR Act, so modified by Clause (c) of Section

56 of that Act.

13.As a consequence, in view of the notification

issued by the Central Government on 28-1-2003

(Ext.P6 in WP(C).31919/2007), the provisions of

the SARFAESI Act are available to those

institutions, namely, the Kerala State Co-

operative Bank Ltd., the District Co-operative

Banks and the Urban Co-operative Banks, to be

invoked as enjoined by Section 13 of that Act.

WP(C)22146/07 & con.cases -: 9 :-

14.Facing the aforesaid situation emanating out of

the interpretation of the relevant statutory

provisions, the petitioners contend that the

provisions of the SARFAESI Act cannot apply to

the transactions of co-operative societies which

are governed by the provisions of the KCS Act.

They challenge the legislative competence of the

Union in that regard, by taking the stand that

“co-operative societies” is a subject included in

Entry 32 of List II, the State List, in the

Seventh Schedule to the Constitution. On such

basis, it is argued that in the absence of a

power with the Union to make a primary

legislation touching co-operative societies, the

power of the Central Government to issue a

notification in terms of Section 2(1)(c)(v) of

the SARFAESI Act, does not include the power to

notify a co-operative bank as a bank for the

purpose of that Act. The Central Government’s

notification dated 28-1-2003 is also specifically

challenged in some of these writ petitions.

WP(C)22146/07 & con.cases -: 10 :-

15.In support of the challenge, considerable

reliance is placed on the decision of the Apex

Court in Greater Bombay Co-op. Bank Ltd. v.

United Yarn Tex (P) Ltd. [2007 (3) KLT 302 (SC)],

hereinafter referred to as the “GBCB”. Reference

was also made on behalf of the petitioners to the

decision of the Apex Court in Virendra Pal Singh

v. District Assistant Registrar [(1980) 4 SCC

109] and the decision of the Bombay High Court in

Nagpur District Central Cooperative Bank Ltd. v.

Divisional Joint Registrar, Cooperative

Societies (AIR 1971 Bom. 365) laying down that

the provisions for banking activities by co-

operative societies, do not take the U.P.Co-

operative Societies Act, 1965 and Maharashtra Co-

operative Societies Act, 1960, respectively, out

of the purview of the Entry 32 in List II.

16.To insist on the precedential value of the

verdict in GBCB, reference is made on behalf of

the petitioners, to the decisions of the Apex

WP(C)22146/07 & con.cases -: 11 :-

Court in I.T.Commissioner v. Vazir Sultan & Sons

(AIR 1959 SC 814), State of U.P. v. Synthetics

and Chemicals Ltd. [(1991) 4 SCC 139] and

Municipal Corpn. of Delhi v. Gurnam Kaur [(1989)

1 SCC 101] explaining the doctrines of obiter

dicta, perincuriam and sub-silentio.

17.On to the constitutional issues raised.

18.Section 35 of the SARFAESI Act provides that the

provisions thereof shall have effect,

notwithstanding anything inconsistent therewith,

contained in any other law for the time being in

force, or any instrument having effect by virtue

of any such law. Chapter III of that Act relates

to Enforcement of Security Interest. Section 13

(1) in that Chapter provides that notwithstanding

anything contained in Section 69 or Section 69-A

of the Transfer of Property Act, 1882,

hereinafter referred to as the “TP Act”, any

security interest created in favour of any

secured creditor may be enforced, by such

WP(C)22146/07 & con.cases -: 12 :-

creditor, in accordance with the provisions of

the SARFAESI Act, without the intervention of the

Court or Tribunal. The non-obstante clause in

Section 13(1) of that Act overrides the provision

contained in Section 69 of the TP Act. Thereby,

the general law on the subject as contained in

Section 69 of the TP Act has been overridden by

the special enactment, namely, the SARFAESI Act.

This is a fundamental ground on which the

distinctions based on types of mortgages as

available in the TP Act were held to be of no

consequence, by the Apex Court in Mardia

Chemicals v. Union of India – see paragraph 42 of

that decision as reported as 2004 (2) KLT 273

(SC). “Security interest”, going by Section 2(1)

(zf) of the SARFAESI Act, means right, title and

interest of any kind whatsoever upon property,

created in favour of any secured creditor and

includes any mortgage, charge, hypothecation,

assignment other than those specified in Section

31, in terms of which, the provisions of the

SARFAESI Act shall not apply to the different

WP(C)22146/07 & con.cases -: 13 :-

matters enumerated in Clauses (a) to (j) therein,

including in Clause (i), any security interest

created in agricultural land. An examination of

the provisions of the SARFAESI Act, particularly

those contained in Chapter III thereof, in the

backdrop of the interpretation clause contained

in Section 2 of that Act, would show that the

said legislation is not a statute that merely

creates an alternate mode of recovery, or

provides for Courts, Tribunals or authorities

with exclusive jurisdiction and thereby changes

the forum of adjudication, unlike what has been

essentially done by the legislation of the

Recovery of Debts Due to Banks and Financial

Institutions Act, 1993, hereinafter referred to

as the “RDB Act”. Section 2(2) of the SARFAESI

Act provides that the words and expressions used

and not defined in that Act, but defined in the

Indian Contract Act or the TP Act or the

Companies Act or the Securities and Exchange

Board of India Act shall have the same meanings

respectively assigned to them in those Acts. The

WP(C)22146/07 & con.cases -: 14 :-

right of a secured creditor created by Section 13

of the Act with the support of the overriding

effect of the SARFAESI Act provided by Section 35

thereof, is the creation of an interest in

property and not merely a modus for recovery.

The creation of that interest, which is called

“security interest”, is made by providing that

such interest shall have effect, over and above

Sections 69 and 69-A of the TP Act, which

provisions provide a right for the mortgagee to

sell the mortgaged property, without the

intervention of the Court and for appointment of

receiver in terms of the law regulating exercise

of such power, as are enjoined by those

provisions. The creation of security interest in

terms of the SARFAESI Act, can be upon “property”

which term is defined in Section 2(t) of that

Act, to mean, among other things, immovable

property and movable property. Recalling

immediately that Section 31(i) of the SARFAESI

Act provides that the provisions of that Act

shall not apply to any security interest created

WP(C)22146/07 & con.cases -: 15 :-

in agricultural land, it can be noticed that

transfer of property other than agricultural land

is a subject that falls in Entry 6 in List III –

Concurrent List and contracts, not including

contracts relating to agricultural land,

including the different types and forms of

contracts, fall in Entry 7 of that List. The

word “contracts” in Entry 7 uses an inclusive

mantle with an exclusionary provision relating to

agricultural land. Therefore, all contracts

including a charge, hypothecation, assignment

etc. created in favour of a secured creditor to

form a security interest in relation to property

other than those relating to agricultural land,

fall under Entry 7 in List III. The exemption

provided by Section 31(i) of the SARFAESI Act

takes that legislation away from the pale of any

accusation that the “security interest” created

thereby affects agricultural land, thereby

exceeding the legislative competence of the Union

referable to the subject at Entry 6 in the

Concurrent List. So much so, the matter dealt

WP(C)22146/07 & con.cases -: 16 :-

with in Section 13(1) of the SARFAESI Act read

with relevant provisions in the interpretation

clause of that statute clearly shows that those

matters fall well within the subjects at Entries

6 and 7 of the Concurrent List.

19.It is not the contention of the petitioners that

Entry 32 in List II takes within its sweep and

ambit, right to property. If that were so, the

States alone will have the exclusive competence

to legislate on matters relating to immovable and

movable properties belonging to and being dealt

with by the co-operative societies. If such a

view is possible, the TP Act cannot govern the

immovable properties belonging to the co-

operative societies. Nor would the Contract Act

apply to the co-operative societies.

20.Entries 43 and 45 in List I to the Seventh

Schedule were appreciated, qua Entry 32, in List

II, in GBCB (supra), to notice that the statutes

relating to the field of co-operative societies

WP(C)22146/07 & con.cases -: 17 :-

that fell for consideration provided a mechanism

under those legislations for resolution of

disputes and that therefore, any exclusion of the

jurisdiction of those authorities by the

operation of the RDB Act is constitutionally

impermissible in view of the exclusiveness given

to the fora provided by those State legislations.

In rendering that verdict, Their Lordships

appreciated a classic and nice distinction

between the provisions of the SARFAESI Act and

the RDB Act. This can be noticed on a clear

reading of the assimilation of those statutes in

paragraphs 26 to 28 of that judgment. Dealing

with the SARFAESI Act, the Apex Court noticed,

among other things, as follows:

“The Central Government is
authorised by S.2(c)(v) of the Act to
specify any other bank for the purpose of
the Act. In exercise of this power, the
Central Government by Notification dated
28-1-2003, has specified “co-operative
bank” as defined in S.5(cci) of the BR
Act as a “bank” by lifting the definition

WP(C)22146/07 & con.cases -: 18 :-

of ‘co-operative bank’ and ‘primary co-
operative bank’ respectively from S.56
Clauses 5(cci) and (ccv) of Part V. The
Parliament has thus consistently made the
meaning of ‘banking company’ clear beyond
doubt to mean ‘a company engaged in
banking, and not a co-operative society
engaged in banking’ and in Act No.23 of
1965, while amending the BR Act, it did
not change the definition in S.5(c) or
even in 5(d) to include co-operative
banks; on the other hand, it added a
separate definition of ‘co-operative
bank’ in S.5(cci) and ‘primary co-

operative bank’ in S.5(ccv) of S.56 of
Part V of the BR Act. Parliament while
enacting the Securitisation Act created a
residuary power in S.2(c)(v) to specify
any other bank as a bank for the purpose
of that Act and in fact did specify ‘co-
operative banks’ by Notification dated
28-1-2003.”

21.Bearing in mind, one of the crucial

distinctions, to wit, that the SARFAESI Act

provides a residuary power to the Central

Government to notify any other bank as a “bank”

WP(C)22146/07 & con.cases -: 19 :-

for the purpose of that Act, the absence of such

a provision in the RDB Act would go a long way in

coming to the conclusion that the decision in

GBCB is not of much avail in favour of the

petitioners to accept their contention that the

said judgment is applicable to hold that the

provisions of the SARFAESI Act do not apply to

the co-operative societies. In support, I may

also refer to the decision of this Court in WP

(C).No.26110 of 2007, distinguishing GBCB.

22.In dealing with Question No.1 therein, Their

Lordships noticed in GBCB, that there exists a

legal framework that specifically dealt with the

issues pertaining to co-operatives and there was

no reason or justification for covering the co-

operative banks under the provisions of the RDB

Act. The provisions under the co-operative

societies law, including the KCS Act, in so far

as they relate to resolution of disputes and

recovery of amounts, are provisions which provide

forum for adjudication and are not provisions

WP(C)22146/07 & con.cases -: 20 :-

which create, by themselves, any statutory right

relating to property. The provisions of the RDB

Act are also those which create an alternate

forum, intended to provide a quicker mode of

recovery, by substituting the Tribunals

constituted under that Act for the civil Courts.

That necessary fall out, was in tune with the

needs of the changing times. The RDB Act does

not provide the creation of any interest like

security interest as is created by the SARFAESI

Act.

23.The legislative competence as regards SARFAESI

Act falls easily within Entries 6 and 7 of List

III and thereby within the competence of the

Union, even as regards the co-operative banks.

The impugned notification, issued by the Central

Government, therefore, stands.

For the aforesaid reasons, the issues regarding

the applicability of SARFAESI Act to the Kerala

State Co-operative Bank, the District Co-

WP(C)22146/07 & con.cases -: 21 :-

operative Banks and the Urban Co-operative Banks

and the validity of notification dated 28-1-2003

issued by the Central Government, in exercise of

power under Section 2(1)(c)(v) of the SARFAESI

Act, are answered against the petitioners and

these writ petitions are dismissed, preserving

the right of the petitioners for appropriate

statutory remedies in terms of the provisions in

the SARFAESI Act. No costs.

THOTTATHIL B. RADHAKRISHNAN,
JUDGE.

Sha/