High Court Patna High Court - Orders

M/S Madhavi Hotels(P)Ltd. vs Union Of India &Amp; Ors on 15 November, 2010

Patna High Court – Orders
M/S Madhavi Hotels(P)Ltd. vs Union Of India &Amp; Ors on 15 November, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                        CWJC No.18565 of 2010
                    M/S MADHAVI HOTELS(P)LTD.
                               Versus
                       UNION OF INDIA & ORS
                              -----------

2. 15.11.2010 The petitioner company has approached this Court

for recall of the sale notice which includes the assets and

properties of the petitioner company and amend the sale

notice dated 11.10.2010 to the extent to exclude the

properties of the company, i.e., building, plant & machinery

and goods hypothecated with the respondent Bank.

It is submitted by learned counsel for the petitioner

that the possession notice dated 31.1.2010 under Section

13(4) of the SARFAESI Act was given only with respect to

the land involved belonging to the Directors and Guarantors

of the company; whereas the sale notice dated 11.10.2010

has been issued with respect not only to the underlying land

but also to the entire superstructure, i.e., building, plant and

machinery and also goods hypothecated with the

respondent Bank, which is not permissible in terms of the

SARFAESI Act without first issuing a notice of possession

under Section 13(4) prior to the issuance of the sale notice.

It is also pointed out by learned counsel that the sale notice

is in such terms that the sale of the underlying land and the
2

superstructure thereon are not separable as a single tender

has been invited for the same.

Learned counsel for the respondent Bank prays for

two weeks time to seek instructions and file a detailed

counter affidavit in the matter.

Put up among top thirty cases in the main list on 29th

November, 2010.

In the meantime, there shall be stay of the sale notice

dated 11.10.2010(Annexure-11).

However, this interim order shall not preclude the

Bank from issuing a fresh sale notice in terms of the

possession notice dated 31.1.2010.

(Ramesh Kumar Datta,J.)

Spal/