IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 2325 of 2009()
1. D.SURYANARAYANA IYER,
... Petitioner
Vs
1. THE PUNJAB NATIONAL BANK LTD.,
... Respondent
For Petitioner :SRI.SAJEEV KUMAR K.GOPAL
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice A.K.BASHEER
Dated :20/10/2009
O R D E R
S.R.BANNURMATH, C.J. & A.K.BASHEER, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.A.No.2325 OF 2009
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 20th day of October 2009
JUDGMENT
A.K.BASHEER, J.
Appellant is the petitioner in the writ petition. He filed the writ petition
praying for issuance of a writ in the nature of certiorari to quash Ext.P4 notice
issued by the respondent under the SARFAESI Act informing the appellant that
possession of the mortgaged property would be taken by the bank at his risk and
cost if the entire dues were not cleared immediately.
2. Ext.P4 notice was assailed based on the plea that the respondent was
not entitled to take recourse to the provisions contained under the SARFAESI
Act simultaneous with the proceedings pending before the Debt Recovery
Tribunal. Admittedly, the Bank has filed O.A.55/06 before the Debt Recovery
Tribunal, Ernakulam for recovery of the debt from the petitioner.
3. The learned Single Judge however relying on the decision in M/S
Transcore V. Union of India and another [AIR 2007 SC 712] held that the
above action of the Bank cannot be faulted. The writ petition was disposed of
making it clear that the appellant/petitioner will be entitled to challenge the
action of the bank as and when it initiates any coercive steps to take possession
of the mortgaged property.
4. While impugning the above judgment, it is contended by the learned
counsel for the appellant that the learned Single Judge has not adverted to the
crucial fact that the primary contention of the appellant before the Debt
Recovery Tribunal is that several of the crucial documents produced by the bank
W.A.No.2325 OF 2009
:: 2 ::
were forged ones in its attempt to overcome the bar of limitation. In short,
according to the appellant, the bank will not be entitled to recover any amount
which is allegedly due from him. We do not propose to make any observation on
the said contention in view of the order that we propose to pass.
5. The primary apprehension of the appellant is that his rights would be
adversely affected, if the bank is allowed to proceed against the mortgaged
property while the larger issues as regards the question of limitation and the
alleged forgery made by the bank are pending consideration before the Debt
Recovery Tribunal. There is considerable merit in the above contention.
6. However, we do not find any reason why the appellant cannot move the
Debt Recovery Tribunal itself and seek appropriate reliefs. If such a motion is
made, the Debt Recovery Tribunal shall pass appropriate orders in accordance
with law.
Appeal is disposed of in the above terms.
(S.R.BANNURMATH)
CHIEF JUSTICE
(A.K.BASHEER)
JUDGE
jes