High Court Kerala High Court

M.J.Betty vs Union Bank Of India on 16 October, 2007

Kerala High Court
M.J.Betty vs Union Bank Of India on 16 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 27563 of 2007(F)


1. M.J.BETTY,
                      ...  Petitioner
2. M.J.TOMY,
3. M.J.TOMY,
4. M.J.BETTY,

                        Vs



1. UNION BANK OF INDIA,
                       ...       Respondent

2. REGIONAL MANAGER,

3. CHIEF MANAGER & AUTHORISED OFFICER,

4. BRANCH MANAGER,

                For Petitioner  :SRI.GEORGE ABRAHAM

                For Respondent  :SRI.A.S.P.KURUP, SC, UBI

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :16/10/2007

 O R D E R
                   ANTONY DOMINIC, J.

             = = = = = = = = = = = = = = =
             W.P.(C) No. 27563 OF 2007 - F
             = = = = = = = = = = = = = = =

          Dated this the  16th October, 2007

                    J U D G M E N T

The question that arises for consideration in this

writ petition is whether the 1st respondent was

justified in declaring the accounts of the petitioners

to be Non-Performing Assets (NPA for short).

2. The facts of the case are that petitioners 1 to

3 herein, who are conducting textile business, had

availed of from the 1st respondent cash credit

facilities for Rs.56 lakhs, Rs.10 lakhs and Rs. 23

lakhs respectively. In so far as the 4th petitioner is

concerned she had availed of a house building loan for

Rs.12 lakhs. As security for the above, petitioners

had offered a commercial building in Angamali Town

situated in a plot of 6 cents of land. In addition to

this two plots having an extent of 35 cents and 25

cents each with building therein, were also given.

According to the petitioners these properties are worth

at least Rs.8 crores.

3. Petitioners would submit that in 2001, on

W.P.(C) No.27563 of 2007 -2-

account of certain misunderstanding between the Branch

Manager of the Bank and themselves, the Bank refused to

renew the cash credit facility and caused a lawyer

notice issued to them requiring them to repay the

entire amount availed of. It is pointed out that

thereafter invoking the provisions of the

Securitisation and Reconstruction of Financial Assets

and Enforcement of Security Interest Act, 2002

(hereinafter referred to as ‘the Act’ for short) Ext.

P4 notice under Section 13(2) was issued on 1-8-2007.

Thereupon, petitioners submitted Ext. P11

representation dated 7-8-2007 agreeing to immediately

pay Rs.25 lakhs and requesting the bank not to proceed

further with Ext. P4. Even thereafter, the Bank issued

Ext. P5 notice dated 13-8-2007 under Section 13(4) of

the Act to which they had filed an objection.

Thereupon, the petitioners approached the 2nd respondent

who had instructed them to remit Rs.25 lakhs offered in

Ext. P11 and in compliance thereof, they had remitted

an amount of Rs.24.25 lakhs.

4. Inspite of it on 3-9-2007 Exts. P6 to P9 were

issued requiring them to pay the entire amount availed

W.P.(C) No.27563 of 2007 -3-

of by them. They had filed Ext. P10 objection and as

they apprehended further action from the Bank this writ

petition was filed on 14-9-2007 seeking to quash Exts.

P6 to P9 and to direct respondents 2 to 4 to renew the

cash credit facility availed of by them. They also

sought a further direction requiring the Bank not to

take any action pursuant to Exts. P6 to P9.

Subsequently, petitioners filed I.A. No. 12586 of 2007

producing Exts. P12 to P15, statements of account

issued by the Bank as on 15-9-2007 which indicate that

the credit availed of by them was far below the limit

prescribed by the Bank.

5. A counter affidavit has been filed by the Bank

in which the petitioners have been described as

defaulters. It is also the contention of the Bank that

the renewal granted was only upto 2006 and that the

petitioners were not submitting their balance-sheet,

financial statements, stock statements and audit

reports. Therefore even when renewal was granted by

Exts. P1 to P3 it was indicated that the Bank will be

reviewing the progress of the accounts in the month of

August, 2006. Bank would state that the petitioners

W.P.(C) No.27563 of 2007 -4-

had not approached them for renewal of the facility and

that in any case in view of their unsatisfactory

performance, the Bank would not have renewed it.

6. In paragraph 6 of the counter affidavit,

answering the contention of the petitioners that the

value of the properties mortgaged by them is more than

Rs.8 crores, it is stated that there is no dispute

regarding the value of the security offered by the

petitioners even though the value may not be that much

as narrated by them. Justifying their action in

declaring the accounts to be NPA, it is stated that in

so far as the 1st petitioner is concerned as against

Rs.56 lakhs credit limit, the outstanding as on 31-3-

2007 was Rs.63,29,723.97 and that as against the

sanctioned limit of Rs.10 lakhs for the 2nd petitioner,

the outstanding was Rs.11, 20,092/-. It is further

stated that as far as the 3rd petitioner is concerned,

while the sanctioned limit was Rs.23 lakhs, the

outstanding as on 31-3-2007 was Rs.26,74,697/- and in

the housing loan account availed of by the 4th

petitioner, Rs.53,643/- was overdue for payment. It is

stated that on account of the wilful default as above

W.P.(C) No.27563 of 2007 -5-

and the substantial amount that was remaining

outstanding the Bank classified the accounts as NPA

with effect from 31-3-2007.

7. It is also stated that when notices under

Section 13(2) of the Act there was no objection from

the petitioners and thereafter notice under Section 13

(4) were issued and the Bank took possession of the

properties on 14-9-2007, the date on which this writ

petition was filed. Exts. R4(a), (b) and (c) are the

mahazars, possession notices published in the

newspapers and the photographs evidencing the take over

of the properties. According to the Bank, if at all

the petitioners are aggrieved, the remedy available to

them is to file appeals to the Debt Recovery Tribunal

and they are not entitled to invoke the extraordinary

jurisdiction of this Court.

8. A reply affidavit has been filed by the

petitioners on 24-9-2007 in which, answering the

contention that the petitioners had not produced

documents which were required for the renewal of cash

credit facility, the petitioners would state that they

were always willing to produce these documents, but the

W.P.(C) No.27563 of 2007 -6-

Manager of the Bank was not willing to accept the same.

They would further reiterate that on receipt of the

notice under Section 13(2) they approached the 2nd

respondent and it was on his direction that they had

deposited Rs.24.25 lakhs. They would contend that in

terms of the guidelines issued by the Reserve Bank of

India which is binding on the respondent-Bank, their

accounts could not have been classified as NPA and

that the classification so made is an arbitrary

exercise of power justifying invocation of the powers

of this Court under Article 226 of the Constitution.

They have also elaborately referred to the guidelines

of the Reserve Bank of India in terms of which only the

account could be classified as NPA and reiterate their

contention that there is a patent violation of these

guidelines.

9. Subsequent to the filing of the reply

affidavit, on 26-9-2007, the Bank filed an additional

counter affidavit. In paragraph 2 thereof, the reasons

for declaring the accounts as NPA have been detailed in

the following manner:

(1) The party has not paid the interest portion

W.P.(C) No.27563 of 2007 -7-

and the outstanding amount was far above the sanctioned

limit.

(2) In CCH accounts the clear stipulation is that

amount in the account must be always below the

sanctioned limit. Once it goes above the sanctioned

limit it is an overdrawing and accumulation of

interest.

(3) Similarly they have not submitted the audited

balance sheet for the year 2005-2006 and 2006-07. They

were irregular in the matter of submitting stock

statements and financial statements and cheques issued

were dis-honoured.

10. The bank has also produced Exts. R4D, E, F

and G indicating the total amount due from the accounts

of the petitioners as on 25-9-2007. It is stated

that the outstanding as on 25-9-2007 in the accounts of

petitioners 1 to 4 were Rs.55,36,477.97,

Rs.7,21,543.29, Rs.21,65,578.38 and Rs.10,25,954/-

respectively. However, the additional counter

affidavit filed by the Bank is also silent on the

contention raised by the petitioners regarding the

irregularity in classifying the account as NPA with

W.P.(C) No.27563 of 2007 -8-

reference to the guidelines issued by the Reserve Bank

of India.

11. Thus, from the averments in the counter

affidavit, it is to be noted that the following

averments of the writ petitioners stand undisputed: (1)

That the value of the security offered is Rs.8 crores

as averred by the petitioners. (2) That on the

direction of the 2nd respondent, the petitioners have

remitted an amount of Rs.24.25 lakhs by crediting their

daily income during the period 13-8-2007 to 25-8-2007.

(3) The further allegation that the establishments of

petitioners 1 to 3 are running establishments which

employed about 180 persons (in reply affidavit it is

stated to be 140 persons). The averment that there was

some misunderstanding with the Manager which even

resulted in heated argument with him and that resulted

in the initiation of the proceedings.

12. On these pleadings, the point that was urged

by the learned counsel for the writ petitioner, was

that the bank could not have classified the account as

NPA as on 31-3-2007. Therefore, I am only concerned

with the correctness or otherwise of the action of the

W.P.(C) No.27563 of 2007 -9-

Bank in this regard. Since the counsel for the

respondent Bank contended that in view of Section 17 of

the Act, the remedy available to the petitioners is to

file appeal before the Debt Recovery Tribunal, that

question also falls for consideration.

13. While examining the legality of classifying

the accounts as NPA, the cash credit originally

sanctioned, the outstanding as on 31-3-2007, 15-9-2007

and 25-9-2007, which are available on record needs to

be seen. For easy reference, I will put it in the form

of a comparative statement in the following manner:

STATEMENT

Limit As on
(in lakhs) 31.3.07 15.9.07 25.9.07

1 56 63,29,723.97 43,50,120.00 55,36,477.97
2 10 11,20,092.00 5,25,120.00 7,21,543.29
3 23 26,74,697.00 16,00,586.80 21,65,578.38

54,643.00 9,71,643.00 10,25,954.00
4 12(HBA) (Exts. P12 to
P15) (Exts. R4D to G)

Thus while the Bank is right in contending for the

position that as on 31-3-2007 when the account was

classified as NPA (the outstandings were in excess of

the limits). But when the Bank took possession on 14-

W.P.(C) No.27563 of 2007 -10-

9-2007 the outstandings in all the accounts were far

below the limit fixed and this is evident from Exts.

P12 to P15 statements of account issued by the Bank

itself. Even on 25-9-2007, the outstanding amounts

were much below the limit fixed by the Bank and this is

also evident from Exts. R4D to G produced along with

the additional counter affidavit filed by the Bank.

14. However, dealing with the contention that as

on 15-9-2007 the outstanding amount was below the limit

fixed by the Bank, the learned counsel for the Bank at

one stage argued that since the classification as NPA

was as on 31-3-2007, the position of the accounts as on

15-9-2007 is irrelevant. Irrespective of the

correctness of this, if that be the logic I fail to see

the relevance of the figures as on 25.09.2007 supplied

by the Bank through Exts. R4D to G. In any case, there

is substantial difference in the figures in Exts. P12

to P15, statements of accounts as on 15-9-2007 and

Exts. R4D to G, statement of accounts as on 25-9-2007

and this has not been explained by the Bank in the

affidavits filed.

15. The expression N.P.A is defined in Section 2

W.P.(C) No.27563 of 2007 -11-

(o) which is extracted below for reference:

“Section 2(o). “non-performing asset” means
an asset or account of a borrower, which
has been classified by a bank or financial
institution as sub-standard, doubtful or
loss asset,”

(a) in case such bank or financial
institution is administered or regulated
by any authority or body established,
constituted or appointed by any law for
the time being in force, in accordance
with the directions or guidelines relating
to assets classifications issued by such
authority or body;

b) in any other case, in accordance
with the directions or guidelines relating
to assets classifications issued by the
Reserve Bank;

Thus, going by its definition, NPA means an asset or

account of a borrower which has been classified by a

bank or financial institution as sub-standard, doubtful

or loss asset in accordance with the guidelines,

relating to asset classifications, issued by the

Reserve Bank of India.

16. The Master Circular – Prudential Norms on

Income Recognition, Asset Classification and

Provisioning Pertaining to Advances dated 1st July, 2006

issued by the Reserve Bank of India is the one which is

relevant. This circular defines Non-Performing Assets

W.P.(C) No.27563 of 2007 -12-

as follows:

“2.1.2 A non-performing asset (NPA) is a loan
or an advance where;

i) interest and/or instalment of
principal remain overdue for a period of more
than 90 days in respect of a term loan,

ii) the account remains ‘out of order’
as indicated at paragraph 2.2 below, in
respect of an Overdraft/Cash Credit (OD/CC),

iii) the bill remains overdue for a
period of more than 90 days in the case of
bills purchased and discounted,

iv) the instalment of principal or
interest thereon remains overdue for two crop
seasons for short duration crops,

v) the instalment of principal or
interest thereon remains overdue for one crop
season for long duration crops.
2.1.3 Banks should, classify an account as
NPA only if the interest charged during any
quarter is not serviced fully within 90 days
from the end of the quarter.

2.2 ‘Out of Order’ status

An account should be treated as ‘out of
order’ if the outstanding balance remains
continuously in excess of the sanctioned
limit/drawing power. In cases where the
outstanding balance in the principal
operating account is less than the sanctioned
limit/drawing power, but there are no credits
continuously for 90 days as on the date of
Balance Sheet or credits are not enough to
cover the interest debited during the same
period, these accounts should be treated as
‘out of order’.

W.P.(C) No.27563 of 2007 -13-

17. Para 4 of the circular states that the Banks

are required to classify non-performing assets further

into the three categories, namely, Sub-standard

Assets, Doubtful Assets and Loss Assets. In terms of

paragraphs 4.1.1, 4.1.2 and 4.1.3 of the circular a

non-performing asset can be classified as Sub-standard

or Doubtful if it has remained in any one of such

categories as defined in the circular for a period of

12 months. As far as Loss Assets is concerned it

should be identified by the bank and the amount has not

been written off wholly. Such an asset is considered

as uncollectible and of little value that its

continuance as a bankable asset is not warranted.

18. Circular specifically provides in para 4.2.3

as follows:

“Bank should not classify an advance
account as NPA merely due to the existence
of some deficiencies which are temporary in
nature such as non-availability of adequate
drawing power based on the latest available
stock statement, balance outstanding
exceeding the limit temporarily, non-
submission of stock statements and non-
renewal of the limits on the due date, etc.
In the matter of classification of accounts
with such deficiencies banks may follow the
following guidelines:

a) Banks should ensure that drawings in

W.P.(C) No.27563 of 2007 -14-

the working capital accounts are covered by
the adequacy of current assets, since
current assets are first appropriated in
times of distress. Drawing power is required
to be arrived at based on the stock
statement which is current. However,
considering the difficulties of large
borrowers, stock statements relied upon by
the banks for determining drawing power
should not be older than three months. The
outstanding in the account based on drawing
power calculated from stock statements older
than three months, would be deemed as
irregular.

A working capital borrowal account will
become NPA if such irregular drawings are
permitted in the account for a continuous
period of 90 days even though the unit may
be working or the borrower’s financial
position is satisfactory.

b) Regular and ad hoc credit limits need
to be reviewed/regularised not later than
three months from the due date/date of ad
hoc sanction. In case of constraints such
as non-availability of financial statements
and other data from the borrowers, the
branch should furnish evidence to show that
renewal/review of credit limits is already
on and would be completed soon. In any
case, delay beyond six months is not
considered desirable as a general
discipline. Hence, an account where the
regular/ad hoc credit limits have not been
reviewed/renewed within 180 days from the
due date/date of ad hoc sanction will be
treated as NPA.”

19. Para 4.2.4 requires the bank to upgrade loan

accounts classified as NPAs and the said paragraph is

extracted below:

W.P.(C) No.27563 of 2007 -15-

“4.2.4 Upgradation of loan accounts
classified as NPAs.

If arrears of interest and principal are
paid by the borrower in the case of loan
accounts classified as NPAs, the account
should no longer be treated as nonperforming
and may be classified as ‘standard’ accounts.

      With       regard      to   upgradation    of    a
      restructured/rescheduled       account   which  is
      classified       as  NPA  contents  of  paragraphs

4.2.14 and 4.2.15 will be applicable.”

The obligation of the bank to upgrade loan accounts has

been reiterated by the Reserve Bank of India in

subsequent circulars as well.

20. What emerges from a reading of the circular is

that all on a sudden, an account cannot be classified

to be an NPA. On the other hand, the bank can classify

an account as an NPA only when interest or instalment

of principal remains overdue for a period of more than

90 days in respect of a term loan. In so far as cash

credit account is concerned, the account remains out of

order if the outstanding balance remains continuously

in excess of the sanctioned limit/drawing power. It is

also stated that in cases where the outstanding balance

in the principal opearting account is less than the

sanctioned limit/drawing power, but there are no

credits continuously for 90 days as on the date of

W.P.(C) No.27563 of 2007 -16-

balance sheet or credits are not enough to cover the

interest debited during the said period, such accounts

should be treated as out of order. Therefore, a

minimum 90 days period is required in terms of the

aforesaid provisions of the guidelines to classify an

account as an NPA. Similarly, the existence of some

deficiencies which are temporary in nature such as non-

availability of adequate drawing power should not be a

reason for classifying an advance as NPA. Further, the

bank is also required to upgrade the loan account

already classified as NPA if arrears of interest and

principal are paid by the borrower.

21. In so far as the facts of this case, the bank

has classified the accounts of the petitioners as NPA

on 31-3-2007 when the outstanding was above the limits

fixed. In the counter affidavits filed not an attempt

is made by the Bank to explain the position for at

least the period specified in the notification prior to

31-3-2007, to justify the classification as NPA.

However, in view of the admitted remittance of Rs.24.25

lakhs during the period from 13-8-2007 to 25-8-2007 and

other remittances made the outstandings as on 15-9-2007

W.P.(C) No.27563 of 2007 -17-

were much below the limits fixed by the bank.

Therefore, as on 15-9-2007, in terms of para 4.2.4 of

the prudential norms issued by the Reserve Bank of

India the bank ought to have upgraded the loan accounts

of the petitioners which were already classified as

NPAs on 31.03.2007. This has not been done by the

bank. On the other hand, for the mere fact that the

accounts of the petitioners were classified as NPAs as

early as on 31-3-2007, ignoring the changed position,

on 14.09.2007, the bank proceeded to take over

possession of the running concerns of the petitioners

and the other mortgaged properties.

22. Nowhere in the affidavits filed by the bank

has it made any attempt to explain as to how the action

taken by them is in compliance with the Reserve Bank of

India guidelines. Therefore, they have no case that

what they have done is in terms of Section 2(o) of the

Act. If that be so, there is violation of the Reserve

Bank of India guidelines in classifying the petitioners

account as NPAs. Once it is held to be so, all further

action taken on the basis that the petitioners’

accounts were NPAs also have to be declared illegal and

W.P.(C) No.27563 of 2007 -18-

arbitrary. It may be true that power has been conferred

on the bank to classify an asset as an NPA. But the

conferment of power and the exercise thereof are two

different aspects. When power conferred on an

authority is exercised in an arbitrary manner the court

is entitled to examine the manner in which the power

has been exercised. If it is found that there has been

illegal exercise of power, the court will hold that the

power conferred is not for exercised in the manner it

has been done. Statutory power conferred for public

purposes is conferred as it were upon trust, not

absolutely and can validly be used only in the right

and proper way which parliament when conferring it, is

presumed to have intended. In this case the bank has

exercised the power conferred under the provisions of

the Act in a most arbitrary manner and therefore all

further action taken by them against the petitioners

has to be declared null and void.

23. In this context I should refer to the judgment

of the Apex Court in Mardia Chemicals v. Union of India

{2004 (2) KLT 273 (SC)} in which the question as to

whether it is on the whims and fancies of the financial

W.P.(C) No.27563 of 2007 -19-

institutions to classify the assets as non-performing

assets, has been dealt with in paragraph 37. It has

been held that as a matter of fact a policy has been

laid down by the Reserve Bank of India providing

guidelines in the matter of declaring an asset as a

non-performing asset and that is quite evident from the

guidelines laid down by the Reserve Bank of India

laying down the terms and conditions and circumstances

in which the debt is to be classified as non-performing

asset as early as possible. Referring to the said

guidelines the court found that there are guidelines

for treating the debt as a non-performing asset. I am

afraid that the argument raised before the Apex Court

has come true in this case.

24. The further question that remains to be dealt

with is whether the only remedy available to the

petitioners is to file an appeal under Section 17 of

the Act. It is true that in the Apex Court judgment

referred to above, it is held in paragraph 80 that on

measures having been taken under sub-section (4) of

Section 13 and before the date of sale/auction of the

property it would be open to the borrower to file an

W.P.(C) No.27563 of 2007 -20-

appeal under Section 17 of the Act before the Debt

Recovery Tribunal.

25. My examination in this case was to be limited

extent whether the bank has acted arbitrarily in

classifying the accounts as NPA and whether there was

violation of the guidelines issued by the Reserve Bank

of India. My finding is that the bank has not placed

materials to satisfy the court that the guidelines

issued by the Reserve Bank of India has been complied

with and that this power has been exercised in an

arbitrary manner. When an act is complained to be

without jurisdiction or when there is arbitrary

exercise of power, this Court is entitled to examine

the correctness of the same in exercise of its power

under Article 226 of the Constitution of India.

26. The question whether availability of an

alternate remedy is an absolute bar for exercising

powers under Article 226 of the Constitution has been

considered by the Apex Court on various occasions. It

is an accepted principle that the availability of

alternate remedy is not an absolute bar, but a self-

imposed restriction and this issue has been dealt with

W.P.(C) No.27563 of 2007 -21-

in State of H.P. v. Gujarat Ambuja Cement Ltd. {(2005)

6 SCC 499} in the following terms:

“Where under a statute there is an allegation
of infringement of fundamental rights or when
on the undisputed facts the taxing
authorities are shown to have assumed
jurisdiction which they do not possess can be
the grounds on which the writ petitions can
be entertained. But normally, the High Court
should not entertain writ petitions unless it
is shown that there is something more in a
case, something going to the root of the
jurisdiction of the officer, something which
would show that it would be a case of
palpable injustice to the writ petitioner to
force him to adopt the remedies provided by
the statute. It was noted by this Court in
L. Hirday Narain v. ITO {(1970) 2 SCC 355}
that if the High Court had entertained a
petition despite availability of alternative
remedy and heard the parties on merits it
would be ordinarily unjustifiable for the
High Court to dismiss the same on the ground
of non-exhaustion of statutory remedies;
unless the High Court finds that factual
disputes are involved and it would not be
desirable to deal with them in a writ
petition.”

This Court had occasion to deal with an almost

identical question in the case of Padmanabhan & Others

v. The Commissioner, HR & CE Department & Others {ILR

2007(3) Kerala Series 289}. In a case arising under

the Securitisation & Reconstruction of Financial Assets

& Enforcement of Security Interest Act, 2002 itself,

W.P.(C) No.27563 of 2007 -22-

the Bombay High Court in the case of Manoj D. Kapasi &

Another v. Union of India & Others {2005 (125) Company

Cases 676} held as follows:

“True it is that in the event of any
measures being taken by a bank or when any
order is passed by the DRT an appeal ought to
be preferred as provided under the statute.

However, as far as the writ court is
concerned, the rule of exhaustion of internal
statutory remedy is a rule of self-limitation
as has been stated by the apex court time and
again. In the present case, the question was
with respect to action of respondent No. 2
and whether it was in accordance with law.
Prima facie, we do not find that notice of
sale was in accordance with the statutory
rules nor does the impugned order passed by
the DRT take cognisance of these breaches.
In the circumstances, we allow this petition
in terms of prayer clauses (a) and (c-i)
though without any order for costs.”

27. I am convinced that a patent illegality has

been committed by the bank and the bank has exercised

the power in a most arbitrary manner. The consequence

of such exercise of power is the immediate closure of

the business establishments run by the petitioners 1 to

3 leaving at least 140 employees jobless. This has been

done ignoring the guidelines of the Reserve Bank of

India and despite the availability of security worth

more than Rs.8 crores. Inspite of this, when the bank

W.P.(C) No.27563 of 2007 -23-

has acted in a manner like this, this Court should not

shut its eyes and drive the petitioners to pursue the

alternate remedy.

28. In the result, I declare that the action of

the 1st Respondent Bank in classifying the accounts of

the petitioners as NPA is illegal and arbitrary and a

superior officer of the Bank shall re-examine the

question whether the accounts of the petitioners are

liable to be classified as NPAs strictly following the

guidelines issued by the Reserve Bank of India. For

this purpose if the petitioners are to produce any

documents, the concerned officer of Bank will be

entitled to call upon them to produce the same. Until

that is done, all actions that have been taken by the

bank shall be withdrawn and the status quo as on 31-3-

2007 in so far as the proceedings against the

petitioners are concerned, shall be restored.

29. The writ petition is disposed of as above.

ANTONY DOMINIC,JUDGE
jan/-