High Court Karnataka High Court

M/S Savik Vijai Engineering Pvt … vs The Recovery Officer on 12 March, 2008

Karnataka High Court
M/S Savik Vijai Engineering Pvt … vs The Recovery Officer on 12 March, 2008
Author: Cyriac Joseph B.V.Nagarathna
 

- 1 _

IN THE HIGH couaw or KARNATAKA AT BANGALORE *_

DATED THIS THE 12" may or MARCH 2Qgsf;g Q ».§

THE H N'BLE Mrs.*UsTIiE E v NSGRRETHNEMW

WRIT PETITION yo.18625k2dG7 jGM DRT} 

BETWEEN

..gia..-.----._..

M/S SAVIK*VIfl3I--°: M _ .,1;V V
AENGINEERING*PRIVATEjLIMI$ED,we

NEW ADDRESS-NQ.133p I FLOOR}
.:sr:s'-'"iV'1f:%:1;t:»g§;:,  " 
BANASHANKARI II STAGE .'
BAN¢"0RE*56Of@7GV'%,"

Rmexsmgkan oEE:cE_R$"*
Nfi.29G{41f3}, I7F$GQR
"s:NMATH1.NILAyA"

liffi ¢noss,"wrLsom GARa"N

« BANGfiLORE~56O 027
. »V=R§pREaENIEn BY ITS
'_" MANAGING DIEECTOR' ,
. B GOPALAKRISHNAN ... PETITIONER

  (By Sri s NAGARAJU, Anv.,)

 

 



n
to
I

KRISHI BHHVAN, HUES'N CI'CLE
NRUPATHUNGA ROAD
BANGALORE-1

2 THE REGISTRAR Vmh» :
DEBI RECOVER! APPELLATE TRIBUNAL«tE
ETHIRAJU SALAI at :~Es
CHENNAI V

PUNJAB NATIGRAL BANK

REPRESENTED BY ITS MANA EA:
No.34, K.G.A0AB ». ,»W--f= *, ~..":
BANGALORE-560 oo9_f; § _E*,,,*REsPoNDENTs

(4.)

THIS WRIT PETITION Cqmifié up Egg ADMISSION THIS
DAY, THE couar DELIVERED THE FOLLOWING:

CYRIAC JOSEPH ¢}J,fOraif<, .'

(1) Even thuugh the petitioner has time. energy
:j"and .fieney: to file .unnecessary and frivolous cases
isepeétedly; he appears to be determined not to pay the

amdufits idgg; fibi the third respondent-Bank. Otherwise

it' 'therei ie_ he justification for filing this writ

"ipetitiofif

I
'F'
I

(2; The earlier writ Petitien ue.1429e/zooj filed

by" the petitione:= was disposed. of .ey 'this "Geurt:,dn

3.1o;2oo7 with the fbllowing dieeetieeezeeeeeerej.

«{1} The undertaking giyen dndbehal idf the "

f
petitioner to depceit '"r-curd"; E-sL_"8';8

lekhe within six weeks _frdm "today? is

recorded.

(2) In viak pf iheefibeiedupderfaking, the
Appellate ,Trieuna; Wis ‘directed to defer-

; V 161

consideretieg df’RIA@53f2OQ’ ror a period of

{3} If the fieeifiieder deposits with the bank

tie ,saiaa.eum’ er vRs.8.8 -lakhe within six

‘eeeka from fidday and if the Recovery Officer
d”dep9eite with the bank the sale proceeds of
“Reei€}2 fiakhs, it snail be treated as
iaeuffieiene compliance with Section-21 of the
Act end the Appeal.R.A.53l2006 filed.by the
=petitioner shall be entertained by the

–H®pellate Tribunal.

(3#E5,_.»

– 4 _

(4) If the gotitioner £211: to aqpo-1tr;h§H_
sum of Rs.B.B lakhs with the bank
anon: .£ro| today, it. Ihal1.ibo .a…;a aeea£*”
the petitioner ha: not
req’eiru*-c-rant of seat.’-.-aezlji ‘1

reagent of RuA.53/2006.’ L

(5) The prayer for merging-..:th.e snit.i_:f’il«ed by
the petitioner ingthe with” 0.11.
filed in DRT is m’ii.<zoAonc.ei:irerj: =__devoid of
merit and her'.o_e the rejected.

1r:\ mi…’ .:..;.”..’.V……..’;-..I. ::1\V;;….’;L……….-._
[O] 4.11:; . Lxxiyugliuu ‘U1, t:.L \n5?g11czAuLU'”

Debt’ ” Reeofiyerfiiifiij i-‘spg5eJ.”1ate” Tribunal will stand

modified to rh§=abo§e extent.”

1′ 7| \ ” -3.’-\4\v’y. A rigs’-an-3 Q ‘1 n On”? Luna In-macaw;
‘II’! AIIG.’ ‘-J-L Kdclh-whl. ‘J O ml-\l I ‘CW 7 V”.-‘NJ kl’-‘I-III-7%’-C

‘ m_

_.’oy thi Cour V-one oasis of the undert-axing’ given on

F1!’
0′ ..

‘J ‘

A’b_ehalf_ petitioner to deposit the amount of

1:{i.’thin six weeks from the date of the

Vivorderfi Theieeiid undertaking was given by the learned

“”:I”,4″‘Co’i2:1eel’for’ the petitioner after taking instructions

petitioner who was personally present in

In paragraph 5 of the order dated. 3.10.2007,

E

–=ut

this Court had recorded that the learned Counsel for.

the petitioner after taking instructionat :§on*ntnea’

petitioner who was present in Co_13rt.__subm.it-Vteri;

petitioner was willing to deposit in iéun” bf iR3;€é8

lakhs within six weeks from. tnee” deyf a§W e ipreef

condition for entertaining khia._apneali before the

Appellate Tribunal. The Court aifig recorded that even”

though the petitioner hao not ke§t”hio word on many

occasions in the past;,thejCourtiwaa inclined to give

it’ to the”pmtitionex in the

..~.. u .4, up

An: mnr-an nnnhv-f’r.h’
‘JOCK 4I|’|If4t’l’ ‘|Fr”\-‘HQ GDTVQIJ.

C)
H!

justioe:”It1is§finder’such circumstances that the
Court direoted’.tnat’ if_ the petitioner failed to
deposit the sum of_Rs.€;E lakhs with the Bank within

Zeeig. weekejlfromi the hhhhh .date of the order. it shall be

Vd9ened_thatfithe_petitioner has not complied with the.

reouirament of Section*21 of the Recovery of Debts due

Vto Bankai and Financial Institutions Act; 1993.

~flinHoQeve:. after obtaining the order dated 3.10.2007 in

iWePgNo;l4296/2007, what the petitioner did was to file

itwa–Special Leave Petition in the Supreme Court against

_,…-:=–.*

_ 6 –

the order. According to the learned Counsel for the

petitioner, the said SLP has not been ,edmittedr.and

that it is still pending in the Wsu§remé”dc¢g;£;#

Simultaneously, the petitioner ‘filed an “e§plicetiofi_d

(I.A.No.1339/2007) in R.A.53/Ego: “Quiet “wasnfleending A

before. the Debts Reoove:yhzAnpeileteAVEfibLnel. The

after waiving vthe :pre~depgg;td7c§fiditions. However,
after the fipfieliete.irihnna$dpeeeed–Annexure ‘D’–order
dated 21.1it2éd?hdiemieein§iR;Ag53/2006 on the ground
of nonfoonfilience of the_denosit under Section 21 of
the Act endin,teffie*ofwthe order of the High Court.
However, insteado of dteferring to the order dated
“‘3,1o;§oQi in w§§;No;14296/2007, the Appellate Tribunal
dtheedfirong}f”teferred to an order dated 21.12.2006 in

W.?.Nb}183§?/2006. It is obviously an inadvertent

V7,.’fimisteke;7:.Aggrieved by Annexure .’D’-order, the

ddtfpetitiofiér has filed this writ petition,

ah amount of Rs.8.8 lakhs within six'”weeke”V..fro1n.l_

date o-f”t’he said order to 3ai:AisfyLthe’-Zrequiretnezgtt I

Section 21 of the Act _and,i’i_f the_”petitionve:r_zfailedjito

deposit the said amount the tinie lgstipulated,

the Appellate Tribunal..’_ P1-ledééd with the

case on the basis that.”Vt’he’; in R._A.53/2006′

did not complyflfith I of Section 21 of
the Act. R.A.53/2006 did not
comply Section 21 of the Act,
the natural eras bound to follow. The
natural c«:o:;_:eeq_uen_oeV.: diemieeal of the appeal on
“yVAhne#urefft’aorderWie not vitiated by an” illegality

(5).V__d:’ Learned Counsel for the petitioner submitted

Section 21, the Appellate Tribunal has

–..fipovi¢;°er to waive or reduce the amount to’ be deposited-

application (:.A.No.1339/2oo7)_mbut,_«~’tt»iti:j~_upeaatapp jot

considered by the Appellate Trl§,:bunalzL pith’

is not clear whether I.A.ri’o4_f1339,/_;éC07 t.::a’u’s_: the
Appellate Tribunal’ on ‘D’-

order was passed. cop§”:_’é’ produced
before this Court does not However:
it is seen the I application was
received by” the respondent on
fi’1″here”:V is no material before
the Conrt ‘ “lconclusion that the said
ap1olic:.atioii.__’ Appellate Tribunal on
_.V2l.11._%:2′{)07 wheat Aanexure ‘D’–order was passed.

the ‘fippelie.t’eVAV.’:;Tribuna1, the Appellate Tribunal was not

bounda.to,__Ӣon:sider the said application, in View of the

1′ proceedings and orders in the ease.

it ifihalleinging the earlier order of the Appellate”

V..Vd”–‘tribunal directing the petitioner to deposit Rs.76.3O

I…J

akhe to satisfy the requirtment ef Seetion”‘2_1″–«.o’:’;” the

21:’?

ct, ‘cue petitiener had filed W.P,_E€e.iii’21’9«6i}?–OG’7.

Taking the view that the saidm>dii*e.e’tioh’jqte v”:1epQe’1.L “*..

R-5.76.30 lakhs was too h.areh,3 ~:

considering the undertak,ia’ng__ giVva_h” on %

petitioner that he was tet’-depdjeitg a suit: ef

R_s.8.8 lakha within Coutt “disposed of
w.p.No.14296/2007 oh ‘.3f.’_’i£;):.2tlf)”};-‘.I’V_~i__’.’–~d’irecting the
petitioner tq.vde£gc:sit§_” at lakhs_withir_1 six
weeks as a:’ the appeal
filed be’fo:.e:”the*;.;Appeiiate””‘Tribunal. When this Ceext
directeti shall depeeit a -__of

Rs.8.8 iakhei as ‘ e ‘.pre-gconditien for -enterta-ining the

– .r.i .di.rAe–::tien was issued by this-Court in View of

the given by the petitienar. the

it peti’t~ion_er isiae not entitled to file any ap.plication

jwaivetr of the deposit-under Section .21 of” the. Act”.

iHer1»c,e;1_–‘_ any emission on the part of i the Appellate

V.”i-~~.fi”I’ri?bunal to pass an order on” Annexure ‘C’-application

cannot vitiate .Annexure ‘D’– order of the Sfipallate

Tribunal dismissing the appeal on the grcaha hf non-

compliance with Section 21 of the Act jjfi.-.ii’e’% ao§§c_1ér.,_

passed by this Court.

‘1
:E” V 7
(D

(6) In View of the ‘¢o}1apctA”cf
are satisfied that ithis :wrtt,’patitibn-“15§ not only
frivolous but also an tabaséf dfQftha_ process of t
curt. Hence. sthe :writ::§€titi5nhTia’ liable to be

dismissed with c1t<5étf_:s..

Wtiiaa _1-‘jatition is dismissed with
costs of>Bs,10,QOfif;”t§Nbe paid by the petitioner to

the High fiburt _Legalt Services Committee within one

‘.mQnt,h:.:”:fr’Qfil Way; aaaaa 14 t