High Court Punjab-Haryana High Court

Jit Singh And Others vs Central Bank Of India And Others on 3 October, 2008

Punjab-Haryana High Court
Jit Singh And Others vs Central Bank Of India And Others on 3 October, 2008
CWP No. 17252 of 2007               1

            In the High Court of Punjab and Haryana
                      at Chandigarh

                                    CWP No. 17252 of 2007

                                    Date of Decision: 03.10.2008


Jit Singh and others                             ...... Petitioners


      Versus


Central Bank of India and others                 ...... Respondents


Coram:      Hon'ble Mr. Justice Adarsh Kumar Goel
            Hon'ble Mr. Justice Ajay Tewari


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?


Present:    Mr.Amit Rawal, Advocate
            for the petitioners.

            Mr.R.S.Bhatia, Advocate
            for respondent No.1.

            Mr. C.S. Munjal, Advocate
            for respondent No.2.

                  ****

Ajay Tewari, J.

The petitioners have challenged the order dated 15.10.2007

(Annexure P-17) passed by the Debt Recovery Appellate Tribunal, New

Delhi (hereinafter referred to as ‘the Appellate Tribunal’) dismissing the

appeal of the petitioners against the order dated 1.10.2003 (Annexure P-12)

passed by the Debt Recovery Tribunal, Chandigarh (for short ‘DRT’).

The petitioners and respondents No.5, 6, 7 and 8 are all family

members who are partners in a firm called M/s Rupal Enterprises (as well as
CWP No. 17252 of 2007 2

M/s Rupal Industries and M/s Rupal Engineering), a debtor of the Central

Bank of India-respondent No.1. In the year 1993 the respondent No.1 filed

a suit for recovery of Rs.12,00,493.50 against the aforesaid Rupal Industries

and the petitioners as well as respondents No. 5 to 8. In the said suit it was

pleaded by the bank that the security for the loan was Time Deposit

Receipts (TDRs) and that additional equitable mortgage of property bearing

factory building of plot No. 728, Industrial Area-B, had been created even

though the said property had earlier been mortgaged as security for a loan

to M/s Rupal Industries.

The above mentioned civil suit came up for hearing on

5.8.1993 after service was complete and was adjourned to 10.9.93 for filing

written statement. It was subsequently adjourned to 11.10.93, 27.11.93,

10.1.94 and finally to 24.10.94 for the same purpose on which date ex parte

proceedings were ordered against the defendants. On 24.1.1995

Government of India promulgated an ordinance which was ultimately

passed as an Act called the Recovery of Debts due to Financial Institutions

Act, 1993 as a result of which the suit was ordered to be transferred to the

Debt Recovery Tribunal, Jaipur vide order dated 24.1.95. This ordinance

was stayed and consequently the suit continued on the board of learned

Senior Sub Judge, Ludhiana which passed ex parte judgment and decree

dated 27.3.96. After the decree ultimately the stay on the Act was vacated

and the matter was referred to the Debt Recovery Tribunal, Jaipur for

execution and it was only from the execution notice that the petitioners

came to know about the ex parte decree and within short time thereafter they

moved an application for setting aside the said ex parte decree.

Main allegation of the petitioners is that the document by which
CWP No. 17252 of 2007 3

additional equitable mortgage had been created of the property in dispute in

favour of the bank was forged. It is further averred that in respect thereof an

FIR under Sections 420/467/468/471 read with Section 120-B IPC has been

lodged against the bank officers and the trial thereof is pending. The

subsidiary allegation is that it was incumbent upon the Civil Court to have

issued fresh notice to the petitioners if the suit was to continue before it.

During the pendency of the application U/O 9 Rule 13 CPC recovery

proceedings continued and the mortgaged property was put to auction on

16.12.99. By order dated 1.10.2003 the said application for setting aside ex

parte proceedings was dismissed and thereafter by order dated 7.10.2003

sale in favour of the auction purchaser, respondent No.2, was confirmed.

In appeal against the said order the learned Appellate Tribunal

while dismissing the same by the impugned order, held as follows:-

“Otherwise also, the restoration application was bereft of

any merit. It is crystal clear from the fact that the order to

proceed ex parte had been passed on 24.10.1994. Though the

defendants appeared on 24.1.1995, but they never moved any

application for setting aside the ex parte order dated 24.10.1994

despite the fact that operation of the RDDBFI Act had been

stayed by the superior court and the jurisdiction continued to be

vested with the Civil Court which dealt with the matter and

ultimately passed the ex parte decree on 27.3.1996. To say in

other words, they allowed the case to proceed ex parte. It is

notorious that a defendant with a weak case allows the case to

proceed ex parte and then belatedly applies for restoration to

linger on the litigation. The appellants/defendants have chosen
CWP No. 17252 of 2007 4

the same course here too.

No notice at all was necessary to be issued afresh to the

defendants when the jurisdiction continued to be with the Civil

Court which could proceed further in the matter till the vacation

of the stay as to the operation of the RDDBFI Act by the

superior court. The Civil Court rightly proceeded ahead and

passed the ex parte decree dated 27.3.1996. The

defendants/appellants have to blame themselves for the same.

The ground advanced by them to set aside the ex parte decree is

not backed by any justifiable cause or sufficient reason and the

appeal has to fail.”

In the present petition the petitioners have expanded the scope

of the litigation before the Debt Recovery Tribunal as well as the Appellate

Tribunal by including the allegation regarding forgery of the document

creating additional charge.

In our opinion the findings of the Debt Recovery Tribunal as

well as the Appellate Tribunal on the application for setting aside ex parte

decree are unexceptionable and no fault can be found therewith. Even

before us learned counsel for the petitioner could not give any satisfactory

explanation either for their absence on 24.10.94 or for their inaction in not

filing the application for setting aside ex parte proceedings on 25.1.95- the

date on which the suit was initially ordered to be transferred to the Debt

Recovery Tribunal.

Mr. Amit Rawal, learned counsel for the petitioners relied

upon the case of Tea Auction Ltd. v. Grace Hill Tea Industry and

another reported as (2006) 12 SCC 104, Lal Devi and another v. Vaneeta
CWP No. 17252 of 2007 5

Jain and others reported as (2007) 7 SCC 200 and Varadaraja Perumal

Temple v. Pattabiraman and another reported as (2005) 10 SCC 292 in

support of his prayer for setting aside the ex parte decree.

In our view none of the said authorities apply to the facts of

this case. In the matter of Tea Auction Ltd.(supra), the dispute was

regarding the initial service of summons whereas in the present case

admittedly the petitioners had been appearing before the Civil Court. In the

case of Lal Devi and another (supra), counsel for the defendants did not

appear on one date and on the same day ex parte evidence was led,

arguments were heard and judgment was pronounced. In the case of

Varadaraja Temple (supra), the Hon’ble Supreme Court condoned the

delay in filing the application to set aside ex parte decree since the appellant

was a temple, delay being due to the transfer of its executive officer.

As regards plea of the petitioners regarding the forgery and

their contention that the decree having been obtained by fraud was void,

learned counsel for the petitioners has relied upon the case of S.P.

Chengalvaraya Naidu (Dead) by LRs v. Jagannath (Dead) by LRs and

others, (1994) 1 Supreme Court Cases 1. The stark difference between the

said matter and the present case is that there the trial Court had given a

finding regarding fraud at the stage of passing of final decree and it was in

that context that the Hon’ble Supreme Court held that the preliminary decree

was liable to be set aside. In the present case it would not be possible for

this Court to return any such finding in writ proceedings. Apart from this, it

cannot be lost sight of that whichever hat the petitioners choose to wear

they are defaulting borrowers of the bank and that in this interregnum the

rights of respondent No.2, the auction purchaser, have supervened.
CWP No. 17252 of 2007 6

In this view of the matter we are constrained to hold that no

relief can be granted to the petitioners in the present case. It is, however,

made clear that in case the Criminal Court upholds the allegation of forgery

levelled by the petitioners, it would be open to the petitioners to sue

respondent No.1 for damages and nothing mentioned in this judgment, or in

the judgments of the Appellate Authority as well as the Debt Recovery

Tribunal would be read against them.

Accordingly this petition is dismissed with no order as to costs.

(AJAY TEWARI)
JUDGE

(ADARSH KUMAR GOEL)
JUDGE

October 03, 2008
sunita