Bombay High Court High Court

Goldie Sud vs Punjab National Bank & Ors on 10 January, 2011

Bombay High Court
Goldie Sud vs Punjab National Bank & Ors on 10 January, 2011
Bench: Dr. D.Y. Chandrachud, Anoop V.Mohta
                                                   1                        wp2218.10.sxw
    ssm


              IN THE  HIGH COURT OF JUDICATURE AT BOMBAY




                                                                                  
                   ORDINARY ORIGINAL CIVIL JURISDICTION

                        WRIT PETITION NO. 2218 OF 2010 




                                                          
                                          WITH

                       NOTICE OF MOTION NO. 634 OF 2010




                                                         
    Goldie Sud                                             .....Petitioner

                 Vs.




                                             
    Punjab National Bank & Ors.                            ......Respondents
                             
                            
    Mr. Zal Andhyarujina with Ms. Duhita Lewis and Mr. Santosh S. Shetty 
    for the Petitioner.
    Mr. Virag Tulzapurkar, Sr. Advocate with Mr. Chirag Balsara with Ms. 
    Angeline Rodrigues, Ms. Jyoti Sinha, Ms. Savita Kandu, Mr. Vikrant 
        

    Makhare and Mr. Uzair Kazi i/by M/s. Negandhi, shah & Himayatullah 
    for Respondent No.1.
     



    Mr.   Milind   Sathe,   Sr.   Advocate   with   Mr.   Cyrus   Ardeshir   i/by   M/s. 
    Kanga & Co. for Respondent No.3.
    Mr. Ulhas G. Kerkar for Respondent No.4. 





                               CORAM :  DR. D.Y. CHANDRACHUD AND
                                          ANOOP V. MOHTA, JJ.

DATE : JANUARY 10, 2011.

ORAL JUDGMENT(PER DR. D.Y. CHANDRACHUD, J.):-

By these proceedings, the Petitioner seeks to impugn the legality

of the public auction that was conducted on 15 September 2010 by

the First Respondent of land and building situated on Plot No. 494,

::: Downloaded on – 09/06/2013 16:45:13 :::
2 wp2218.10.sxw
ssm

CTS No. F/366, Linking Road, Bandra, Mumbai 400 050. The

Petitioner is a co-owner and was co-mortgagor. At the outset, counsel

appearing on behalf of the Petitioner stated before the Court that in

these proceedings under Article 226 of the Constitution of India, the

Petitioner impugns the validity of the auction sale purely in his

capacity as a bidder at the auction.

2 On 21 May 2010, the First Respondent invited bids for a public

auction of the immovable property in question. The notice inviting

the tenders specifically stipulated that the reserve price was 14.62

crores, below which “the property will not be sold”. The Petitioner

submitted a bid at the auction which was held on 28 May 2010 in the

amount of Rs.15.05 crores. The Petitioner, however, failed to comply

with his obligation of paying the balance of the sale consideration over

and above Rs.3,76,25,000/-, upon which the auction sale was

cancelled and the property was re-advertised. While issuing an

advertisement for the public auction, the First Respondent once again

stipulated a reserve price of Rs.14.62 crores below which, it was

stated, the property would not be sold. At the second auction which

was held on 15 September 2010, the Petitioner submitted a bid of Rs.5

crores, which was well below the reserve price of Rs.14.62 crores and

::: Downloaded on – 09/06/2013 16:45:13 :::
3 wp2218.10.sxw
ssm

below Rs.15.05 crores which was submitted at the first auction. Four

bids were received by the bank. The highest bid was of Rs.14.77

crores of the Third Respondent whereas, the second highest bid was of

Rs.14.63 crores. The minutes of the meeting that was held on 15

September 2010, record that on scrutiny, it was found that only two of

the four bidders submitted bids in excess of the reserve price together

with the earnest money of 10% of the reserve price, as required. The

bid submitted by the Petitioner was rejected on the ground that (i) the

bid submitted was below the reserve price of Rs.14.62 crores; and (ii)

it was without furnishing earnest money deposit. The sale was

knocked down in favour of the Third Respondent for an amount of

Rs.14.77 crores. The sale was confirmed and a sale-certificate was

issued which has been duly registered. A statement has been made

before the Court by counsel appearing on behalf of the Bank and the

auction purchaser that the title documents have been handed over and

possession has been handed over on an “as is where is basis”.

3 On behalf of Petitioner, four submissions have been urged before

the Court- (i) The jurisdiction under Article 226 of the Constitution is

discretionary and even if it is held that an alternate remedy is

available under Section 17 of the Securitization and Reconstruction of

::: Downloaded on – 09/06/2013 16:45:13 :::
4 wp2218.10.sxw
ssm

Financial Assets and Enforcement of Security Interest Act, 2002

(SARFAESI Act), this would not oust the extra ordinary jurisdiction of

this Court; (ii) The remedy under Section 17 of SARFAESI Act, is not

an efficacious remedy; (iii) The Petitioner was wrongly excluded from

the bidding process on the ground that his bid was less than the

reserve price. The Petitioner had a bonafide strategy to bid below the

reserve price and it was not a condition of eligibility that every bid

should be at least of an amount equal to the reserve price; (iv) The

Petitioner was not allowed to bid on the ground that the earnest

money deposit was found on the floor of the premises where the

auction was conducted. The demand draft which was found on the

floor was purchased by Megh Leasing & Investments Ltd. On the day

following the auction sale, that company had addressed a letter to the

issuing bank recording that the demand draft had been given by it to

the Petitioner “as a business transaction”.

4 Insofar as the maintainability of the Petition is concerned,

counsel appearing on behalf of the Respondents stated before the

Court that in the facts and circumstances of this case and even on the

assumption that the remedy of the appeal under Section 17 is

available to an auction purchaser, it would be appropriate and proper

::: Downloaded on – 09/06/2013 16:45:13 :::
5 wp2218.10.sxw
ssm

for this Court to entertain the Petition on merits and deal with the

challenge in order to render finality. In view of the joint request made

by counsel for both the parties, the grievances of the Petitioner have

been considered on merits by consent.

5 The terms and conditions governing the first auction sale

specifically provided that the reserve price would be Rs.14.62 crores

below which the property would not be sold. During the course of the

first auction, the Petitioner submitted a bid of Rs.15.05 crores. The

Petitioner was unable to comply with the terms of the sale, following

which the sale was cancelled and the property was re-advertised. On

the second occasion, as well, the bank while inviting tenders,

specifically stipulated the condition that the property would not be

sold below the reserve price of Rs.14.62 crores. Despite this, the

Petitioner submitted a bid of Rs.5 crores. There is merit in the

submission urged by counsel for the Respondent that this bid of the

Petitioner was clearly not bonafide. No bidder, in the face of a specific

tender condition which stipulated that the property would not be sold

below the reserve price, would come forward with a bid that

represents a fraction of the reserve price. This assumes significance in

this case where at the earlier auction with the same conditions of

::: Downloaded on – 09/06/2013 16:45:13 :::
6 wp2218.10.sxw
ssm

tender, the Petitioner submitted a bid of Rs.15.05 crores.

6 However, it was urged by counsel on behalf of the Petitioner that

the submission of a bid in an amount equal to the reserve price or

higher is not a condition precedent to eligibility. In other words, it has

been urged that a bid below the reserve price would not dis-entitle the

Petitioner from participating at the auction sale and it would be open

to a bidder to quote below the reserve price, as a matter of strategy so

as to await the process of inter-se bidding during the course of the

auction. Reliance has been placed on the provisions of regulation 9 of

the Security Interest (Enforcement) Rules, 2002.

7 Rule 8(5) of the Rules provides that before effecting sale of

immovable property, the authorized officer is to approve valuation and

fix the reserve price in consultation with the secured creditor. The

property which constitutes a secured asset can thereupon be sold

through one or more modes including amongst them, by inviting

tenders from the public or by holding a public auction. In the event

that the secured asset has to be sold either by inviting tenders from

the public or by holding a public auction, a notice must be issued in

two leading newspapers of wide circulation in the locality inter alia

::: Downloaded on – 09/06/2013 16:45:13 :::
7 wp2218.10.sxw
ssm

describing the terms of the sale. This includes the description of the

immovable property, the secured debt for the recovery of which the

property is to be sold, the price below which the property may not be

sold, the time and place of auction and the deposit of earnest money

stipulated. Rule 9(2) stipulates that the sale shall be confirmed in

favour of the purchaser who has offered the highest sale price in his

bid and would be subject to confirmation by the secured creditor. The

first proviso of Rule 9(2) stipulates that no sale shall be confirmed, if

the amount offered by sale price is less than the reserve price,

specified under Sub-Rule 5 of Rule 8. The second proviso however,

lays down that if the authorized officer fails to obtain a price higher

than the reserve price, he may, with the consent of the borrower and

the secured creditor effect the sale at such price.

8 In the present case, the terms and conditions of sale provided

that the property would not be sold at a price less than the reserve

price. There was, therefore, in this case a clear indication by the First

Respondent that it would not agree to any amount less than the

reserve price. No bidder was therefore entitled to assume that a bid at

an amount less than the reserve price would possibly meet the consent

of the secured creditor. The secured creditor had in advance clearly set

::: Downloaded on – 09/06/2013 16:45:13 :::
8 wp2218.10.sxw
ssm

forth its intent not to accept any bid below the reserve price. That

apart, as a matter of fact, in the present case, the bank received two

bids both in excess of the reserve price. If as submitted before the

Court on behalf of the Petitioner, the Petitioner submitted a bid below

the reserve price in the face of a clear stipulation to the contrary in the

notice inviting tenders, he was taking a chance or wager. The

Petitioner, by taking that chance must be conscious of the possibility of

being outbid by others who quoted in excess of the reserve price. The

submission of the Petitioner that every bidder is entitled to participate

in the inter-se bidding at an auction sale, even if the bid is below the

reserve price, cannot be accepted. If the submission is accepted, the

sanctity of the process would be lost and the tendering process would

be illusory. Taken to the logical conclusion, the submission implies that

even a bidder with a bid of one rupee, in the face of a reserve price of

Rs.14.62 crores would have to be considered in this tendering process.

If this is allowed, the process would lose its sanctity and become a

speculative exercise between bidders. When the bank notified to the

intending bidders that the property would not be sold below the

reserve price, this was clear notice of the fact that bids below the

reserve price would not be considered. The second proviso to Rule 9

makes an enabling provision by which a bid below the reserve price

::: Downloaded on – 09/06/2013 16:45:13 :::
9 wp2218.10.sxw
ssm

may be accepted by the authorized officer if he fails to obtain a price

higher than the reserve price. This situation can arise only if a bid

higher than the reserve price is not obtained. Moreover, even in such

a case, the consent of the borrower and the secured creditor to effect a

sale at such a price has to be obtained under the enabling provision of

the second proviso to Rule 9. There is no vested right in a bidder to

participate in an auction sale by submitting a bid which is lacking in

bonafides as in the present case.

9 In view of the aforesaid findings which we have arrived at on

the second ground, the Petition is liable to fail. In addition, we must

note that the other ground on which the bid submitted by the

Petitioner was not considered, was that the Petitioner failed to deposit

the earnest money of Rs. 14.62 crores together with the bid.

10 In the minutes of the meeting of 15 September 2010, it has been

recorded that the staff of the bank had found a crumpled piece of

paper on the floor of the hall where the auction was taking place.

Upon being unfolded it contained a demand draft of the Indian

Overseas Bank dated 15 September 2010, for Rs.1,46,20,000/-. The

Petitioner pointed out that the demand draft may be his draft.

::: Downloaded on – 09/06/2013 16:45:13 :::

                                                     10                       wp2218.10.sxw
    ssm


However, when the authorized officer asked the Petitioner to

incorporate the details of the demand draft in his bid form, the

Petitioner refused to do so. On 15 September 2010, the First

Respondent returned the demand draft to the issuing bank, on the

ground it had not been claimed. The issuing banker declined to

accept the draft following which the First Respondent addressed a

letter dated 16 September 2010. The issuing bank by its letter dated

23 September 2010, stated that the purchaser of the draft, Megh

Leasing and Investments Limited had informed it that there were

certain irregularities in the auction conducted by the First Respondent

and that the issuing bank was advised not to accept the draft. The

issuing bank stated that since there was a dispute between the

purchaser of the draft and the First Respondent, the draft had not

been accepted by the bank. On 16 September 2010 Megh Leasing and

Investments Limited addressed a letter to the issuing banker stating

that it had purchased a draft and furnished it to the Petitioner ‘as a

business transaction’.

11 The contention which has been urged on behalf of the Petitioner

is that Megh Leasing and Investments Limited had financed the

earnest money deposit on the occasion of the earlier auction and it

::: Downloaded on – 09/06/2013 16:45:13 :::
11 wp2218.10.sxw
ssm

would have been known to the bank that the demand draft which was

alleged to be found on the floor of the auction hall, in fact, belonged

to the Petitioner. Counsel submitted that the tender form had no

column where there was a provision for a bidder to incorporate the

details of the demand draft. Moreover, reliance was sought to be

placed on an FIR lodged by the bank on 15 September 2010 with the

Senior Inspector of Police, Marine Drive Police Station, where the

bank is alleged to have recorded having refused to allow the bidder to

write the number of the demand draft in the tender form. The

contents of the FIR, it was urged, are not consistent with what is

recorded in the minutes of the meeting held on 15 September 2010.

12 On the other hand, it is urged on behalf of the Respondent that

the demand draft was found on the floor of the auction hall and there

was nothing wrong with the bank requiring the Petitioner to certify

the ownership of the draft by incorporating the details in the bid form.

According to the bank, the Petitioner refused to do so, in view of

which the bank was justified in proceeding on the basis that the bid

was not accompanied by the requisite payment of the earnest money

deposit.

::: Downloaded on – 09/06/2013 16:45:13 :::

                                                        12                        wp2218.10.sxw
    ssm


    13     In   view   of   the   finding   that   we   have   arrived   at   on   the   first 




                                                                                       

question, the second submission would cease to have practical

relevance. Even on the assumption that the Petitioner submitted a

demand draft of earnest money, the bid which was submitted by the

Petitioner was below the reserve price and was therefore not a valid

bid that was required to be considered. In any event, the rival

contentions on the second issue to which we have made a reference

earlier, raise disputed questions of fact. Even if the Petitioner, as

contended by him, submitted a demand draft for the earnest money

deposit, the bid, which was below the reserve price was liable to be

rejected and has been correctly rejected on that ground.

14 Above all, this Court must be guided by the principle that a party

who seeks equitable relief in the exercise of the extra ordinary

jurisdiction under Article 226, should not be dis-entitled to reliefs on

the ground of its conduct. In this case, as the record before the Court

shows, the conduct of the Petitioner was not bonafide. Even on the

first occasion the Petitioner sought and was granted time by the Debts

Recovery Appellate Tribunal by its order dated 14 May 2010, to come

forward with a settlement of the dues of the bank. On a statement

made by the Petitioner, the auction that was scheduled was stayed.

::: Downloaded on – 09/06/2013 16:45:13 :::

                                                      13                       wp2218.10.sxw
    ssm


Subsequently, on 17 May 2010, the Appellate Tribunal noted that the

request made before the Tribunal on the previous date, was not honest

and was made only to secure a stay. The interim order staying the

auction was vacated. The Petitioner participated in the first auction

and was unable to pay the remaining balance of the purchase price

upon which the auction had to be cancelled and the property was re-

advertised. Despite having knowledge of the fact that the reserve

price was Rs.14.62 crores, below which the property would not be

sold, and having quoted a price of Rs. 15.05 crores in the first auction,

the Petitioner submitted a bid only of Rs.5 crores, on the second

occasion.

15 The Petitioner has taken a chance on a speculative assumption

that bids at the auction would be below the reserve price. In fact, the

submission of the Petitioner is that this was a part of a strategy. The

bank having received bids in excess of the reserve price and having

confirmed the highest bid, we have not found any merit in the

grievance of the Petitioner.

16 For all these reasons, we do not find any reason to entertain the

grievances of the Petitioner in the exercise of the extra ordinary

::: Downloaded on – 09/06/2013 16:45:13 :::
14 wp2218.10.sxw
ssm

jurisdiction under Article 226 of the Constitution. The Petition shall

stand dismissed. No costs.

17 In view of the disposal of the Writ Petition, Notice of Motion No.

634 of 2010 does not survive and is disposed of, accordingly.

(ANOOP V. MOHTA, J.) (DR. D.Y. CHANDRACHUD, J.)

::: Downloaded on – 09/06/2013 16:45:13 :::