Supreme Court of India

Punjab National Bank & Anr vs M/S Imperial Gift House & Ors on 14 May, 2009

Supreme Court of India
Punjab National Bank & Anr vs M/S Imperial Gift House & Ors on 14 May, 2009
Author: ………………….J.
Bench: B.N. Agrawal, G.S. Singhvi, B.S. Chauhan
                                   IN THE SUPREME COURT OF INDIA
                         CIVIL APPELLATE JURISDICTION

                          CIVIL APPEAL NO.3563 OF 2009
                       (Arising out of S.L.P. (C) No.8766 of 2008)

Punjab National Bank & Anr.                        ...Appellant(s)

                                          Versus

M/s. Imperial Gift House & Ors.                    ...Respondent(s)

                                       O R D E R

Leave granted.

Heard learned counsel for the parties.
By the impugned order, in effect and substance, the High Court has
quashed notice issued by the bank under Section 13(2) of the Securitization and
Reconstruction of Financial Assets and Enforcement of Security Interest Act, 2002,
[for short, “the Act”]. Upon receipt of notice, respondents filed representation under
Section 13(3)(A) of the Act, which was rejected. Thereafter, before any further action
could be taken under Section 13(4) of the Act by the Bank, the writ petition was filed
before the High Court. In our view, the High Court was not justified in entertaining
the writ petition against the notice issued under Section 13(2) of the Act and quashing
the proceedings initiated by the bank.

Accordingly, the appeal is allowed, impugned order passed by the High
Court is set aside and the writ petition filed before it is dismissed.

………………….J.

[B.N. AGRAWAL]

………………….J.

[G.S. SINGHVI]
*

………………….J.

[DR. B.S. CHAUHAN]
New Delhi,
May 14, 2009.