High Court Punjab-Haryana High Court

Jasmer Singh vs Authorized Officer on 6 July, 2011

Punjab-Haryana High Court
Jasmer Singh vs Authorized Officer on 6 July, 2011
CWP No. 2756 of 2011                                     1

IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH

                                      CWP No. 2756 of 2011
                                      Date of decision July 6 , 2011



Jasmer Singh

                                                         ....... Petitioner
                               Versus

Authorized Officer, Union Bank of India, Regional Office, Chandigarh
and another


                                                         ........Respondents

CORAM:             HON'BLE MR. JUSTICE K. KANNAN


Present:-          Mr. Umesh Narang, Advocate
                   for the petitioner.

                   Mr. Yogesh Goyal, Advocate
                   for the respondents.

                         ****

1. Whether reporters of local papers may be allowed
to see the judgment ?

2. To be referred to the reporters or not?

3. Whether the judgment should be reported in the
digest?

K. Kannan, J (oral).

1. The petitioner is before this Court in a writ petition

contending that the Bank was taking action for enforcement of a mortgage

against the petitioner as though he was a guarantor for the loan granted to

another person by name M/s Hari Om Tyres. The petitioner was relying

upon a letter issued by the General Manager of the Bank to the Patwari,

Barnala stating that the property mortgaged through a simple mortgage

deed was being released and directing the Patwari to release the property.

The Bank had its own explanation to give to this to contend that this

release was not meant to be in respect of the petitioner’s property.

2. It is an admitted case that the petitioner had
CWP No. 2756 of 2011 2

originally filed a civil suit and that the petitioner himself had doubts about

the maintainability of such an action. In contemplation of his intention to

withdraw the civil suit, the writ petition had been filed. It appears that the

suit was subsequently withdrawn. Even when the writ petition was before

this Court the petitioner had also preferred an appeal to the Debt Recovery

Tribunal under Section 17 against an order for sale and possession of the

property purported to be taken under the SARFAESI Act, 2002. The

counsel for the petitioner states that he has now instructions from his client

to withdraw the appeal before the DRT and he is keen to prosecute the writ

petition.

3. The issue whether any fraud had been practised

on the petitioner for securing guarantee is an issue of fact particularly when

there is a registered mortgage executed by the petitioner in favour of the

Bank and not merely a creation of a mortgage by deposit of title deed,

when the signatures of the petitioners could have been obtained on papers.

The issue whether a letter given by the Bank to the Patwari would bind the

Bank to allow the petitioner to plead a discharge and the other issue

whether the mortgage could be treated as discharged by such a letter in

accordance with law would be matters that would require to be considered

again for adjudication by a Court of fact. There is prima facie no bar

against a guarantor from enforcing its security under the SARFAESI Act

unless the issue relating to the validity of the mortgage and the contention

of the petitioner for discharge of the loan are established by appropriate

evidence. I do not think the remedy before this Court in a writ jurisdiction

will be appropriate.

4. If the petitioner seeks for revival of his appeal for

prosecution before the DRT or any attempt by the petitioner to establish the

mortgage is not enforceable, the Bank will join issues on the tenability of

such a contention without taking any objection about the fact that the writ
CWP No. 2756 of 2011 3

petition was filed and that it has come to be disposed of before this Court.

5. The writ petition is therefore disposed of with an

observation that the petitioner will have an independent remedy in an

appropriate forum in accordance with law and the Bank will be entitled to

take up all the defences other than the defence that this disposal of the writ

petition will constitute any bar for the petitioner to pursue his remedy. The

petitioner will be at liberty to approach the alternative forum for any interim

order.

(K. KANNAN)
JUDGE
July 6, 2011
archana