High Court Kerala High Court

Somarajan vs Indian Bank on 30 September, 2009

Kerala High Court
Somarajan vs Indian Bank on 30 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26654 of 2009(B)


1. SOMARAJAN, S/O.NANU
                      ...  Petitioner

                        Vs



1. INDIAN BANK, KOLLAM BRANCH, KOLLAM.
                       ...       Respondent

2. M/S. SUNDARASWARAN

3. S.MOHANAN, S/O.SUNDARESWARAN

4. S.VIJAYALAKSHMI, D/O.N.SUNDARESWARAN

5. S.MANJU, S/O. N.SUNDARESWARAN

6. THE DEBTS RECOVERY APPELLATE TRIBUNAL

                For Petitioner  :SRI.N.N.SUGUNAPALAN (SR.)

                For Respondent  :SMT.SHAHNA KARTHIKEYAN

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :30/09/2009

 O R D E R
                  C.K. ABDUL REHIM, J
              - - - - - - - - - - - - - - - - - - - - - - -
                 W.P.(C)No. 26654 of 2009
              - - - - - - - - - - - - - - - - - - - - - - -
        Dated this the 30th day of September, 2009



                        J U D G M E N T
     1.   Against       proceedings            initiated       by    the

1st  respondent    Bank       under       the     provisions    of  the

Securitisation And Reconstruction of Financial Assets And

Enforcement of Security Interest Act, 2002 (SARFAESI Act)

and challenging the proceedings of sale conducted with

respect to the secured assets, the petitioner had already

filed a Securitisation Application as S.A. No.154/08 before

the Debts Recovery Tribunal, Ernakulam. Ext.P2 is the

order issued by the DRT, Ernakulam whereby the above

said securitisation application is dismissed finding that the

petitioner has no locus standi to file such a petition, he

being not an “aggrieved person” with respect to the

proceedings initiated under Section 13 (4) of the Act.

However, while dismissing the Securitisation Application,

W.P.(C)No. 26654 of 2009
-2-

the DRT had permitted the Bank to proceed with further

action in accordance with law only after 30 days from the

date of receipt of Ext.P2 order. It is submitted that the

petitioner had preferred appeal against Ext.P2 order before

the Debts Recovery Appellate Tribunal, Chennai as

evidenced by Ext.P3 memorandum of appeal. Further it is

submitted that an inter locutory application was also filed

along with the appeal seeking stay of all further

proceedings pursuant to the sale conducted. Grievance of

the petitioner is that since the Debt Recovery Appellate

Tribunal, Chennai is not having sitting because there is no

incumbent posted to that Tribunal, after the former

presiding officer had demitted charge, he is not in a position

to move the stay application before that Appellate Tribunal,

and to seek interim relief thereon. Therefore the petitioner

is seeking directions for consideration of the appeal and

stay petition on an earlier date and still then to keep in

abeyance further proceedings.

2. When the Writ Petition came up for consideration

W.P.(C)No. 26654 of 2009
-3-

on 23.09.2009 this court directed the petitioner to approach

the Debt Recovery Appellate Tribunal, Bombay, which is

having conferred with the charge of the Debt Recovery

Appellate Tribunal, Chennai. In order to facilitate the

petitioner to approach that Tribunal, stay was against

hading over possession of the property in question for a

period of 10 days.

3. The auction purchaser had now filed an

impleading petition which is allowed, and he is impleaded

as Additional 7th respondent. It is submitted by the learned

counsel appearing for the 1st respondent Bank as well as the

learned senior counsel appearing for the Additional

7th respondent that the entire sale consideration pursuant to

the auction has already been deposited. It is pointed out

that by virtue of Rule 9 (6) & (9) of the Security Interest

(Enforcement) Rules, 2002 the authorised officer is bound

to issue sales certificate and to deliver possession of the

property, immediately on the remittance of the entire

purchase amount by the auction purchaser. It is further

W.P.(C)No. 26654 of 2009
-4-

pointed out that in view of Section 17 (3) of the SARFAESI

Act if the DRT finds that any measures taken by the Bank

referred to under Section 13 (4) are not taken in

accordance with the provisions, the DRT can order that the

possession handed over to the auction purchaser is invalid

and can order restoration of possession to the secured

creditor or to the owner of the property. It is contended

that in view of the above said provisions there is no

justification in keeping transfer of actual possession

pending, on the ground that the petitioner had preferred

appeal against Ext.P2 order.

4. Having confronted with the above situation, the

learned senior counsel appearing on behalf of the

petitioner, fairly conceded that, the petitioner can agitate

the appeal before the appropriate Appellate Tribunal and

his right need only to be protected in view of the provisions

contained in Section 17 (3) of the Act.

5. Under the above circumstances the Writ Petition

is dismissed without prejudice to rights of the petitioner to

W.P.(C)No. 26654 of 2009
-5-

persue the appeal field against Ext.P2 before the Appellate

Tribunal having jurisdiction. It is made clear that the

Appellate Tribunal shall consider and dispose of the appeal

on its merit, untrammelled by any of the observations made

above.

C.K. ABDUL REHIM
JUDGE

shg/