Dated: 8.12.2008
Coram:
The Honourable Mr.Justice S.J.Mukhopadhaya
and
The Honourable Mr.Justice V.Dhanapalan
Writ Petition Nos.9930 and 23660 of 2008
Raj Kumar Khemka .. Petitioner in W.P.No.9930 of 2008
M/s.NEPC Agro Foods Limited,
Rep. by its Director,
No.36, Wallajah Road,
Chennai-600 002. .. Petitioner in W.P.No.23660 of 2008
vs.
1. Union of India,
Ministry of Finance,
Rep. by its Secretary,
Department of Banking,
South Block, New Delhi-110 001.
2. Janata Sahakari Bank Ltd., Pune,
Rep. by its Chairman,
Arvind Keshav haladkar,
Thorale Bajirao Road,
Pune-411 002. .. Respondents in W.P.No.9930 of 2008
1. Janata Sahakari Bank Ltd,
1444, Shukrawar Peth,
Thorale Bajirao Road,
Pune-411 002.
2. M/s.Kishore Tea,
rep. by its Partner Shri Dharamchand Jain,
Thorale Bajirao Road,
Pune-411 002. .. Respondents in W.P.No.23660 of 2008
Writ Petition No.9930 of 2008 filed under Article 226 of the Constitution of India, praying for issuance of a Writ of Mandamus, forbearing the second respondent from exercising powers under SARFAESI Act (Act 54 of 2002) insofar as the loan account of NEPC Agro Foods is concerned. Writ Petition No.23660 of 2008 filed under Article 226 of the Constitution of India, praying for issuance of a Writ of Certiorari, calling for the records of the respondent in letter dated 29.8.2008, quash the same and consequently set aside the sale made by the first respondent to the second respondent in respect of the immovable properties at Survey No.99/A, Thimmapur Village, Kottur Mandal, Mahboobnagar, Andhra Pradesh, made by private treaty under Section 13 of the SARFAESI Act. For petitioner in both W.Ps. : Mr.Vijay Narayan,
Senior Counsel for
M/s.S.R.Rajagopal
For respondent-1 in W.P.No.9930/08
and respondent-2 in W.P.23660/08 : Mr.Murray for
M/s.Suchindran
Common Order
S.J.Mukhopadhaya,J
These Writ Petitions have been preferred by the borrower/guarantor, raising common question of law, pursuant to common proceedings pending before the Debts Recovery Tribunal (for short, 'the DRT')-I, Chennai. Therefore, they were heard together and decided by this common order.
2. The borrower in these cases is M/s.NEPC Agro Foods Limited (writ petitioner in W.P.No23660 of 2008). The lender is M/s.Janata Sahakari Bank Limited (first respondent in W.P.No.23660 of 2008 and second respondent in W.P.No.9930 of 2008) (for short, 'the Co-operative Bank'), which is registered under the provisions of the Maharashtra Co-operative Societies Act. The petitioner-Raj Kumar Khemka (in W.P.No.9930 of 2008) is the guarantor. The respondent-Co-operative Bank, having given certain credit facilities to the borrower, it initiated proceedings against the borrower before the Co-operative Court No.I, Mumbai and the dispute came to be dismissed by order dated 1.3.2006. Against the said order dated 1.3.2006, the respondent-Co-operative Bank filed an appeal before the Co-operative Appellate Tribunal, which allowed the case, by order dated 18.9.2006 and remitted the matter for fresh trial to the Co-operative Court No.I.
3. In the meantime, the respondent-Co-operative Bank invoked the powers under Section 13(2) of the Securitisation and Reconstruction of Financial Assets and Enforcement of Security Interest Act (for short, 'the SARFAESI Act') and after receipt of reply/objections, dated 18.3.2006, submitted by the borrower, being unsatisfied, the respondent-Co-operative Bank invoked Section 13(4) of the SARFAESI Act on 7.9.2006. Challenging the said proceedings under Section 13(4), the borrower filed Securitisation Application (appeal) in S.A.No.68 of 2008, which was originally filed in 2006, but got numbered in 2008, view of the fact that there was some doubt as to whether the application under Section 17 of the SARFAESI Act, was maintainable against a Co-operative Bank.
4. It appears that after remand by the Co-operative Appellate Tribunal, after issuance of notice under Section 13(2) of the SARFAESI Act, a consent Award dated 15.2.2007, came to be passed by the Co-operative Court No.I, Mumbai, by which the borrower(s) agreed to pay Rs.15,51,00,000/- as full and final settlement of all the dues within a time, but in view of the non-payment of the full amount in terms of the said consent Award, the respondent-Co-operative Bank proceeded with, under Section 13(2) notice, followed by the measures taken under Section 13(4) of the SARFAESI Act.
5. At this stage, one of the guarantors, namely Raj Kumar Khemka filed Writ Petition No.9930 of 2008 before this Court, forbearing the respondent-Co-operative Bank from exercising the powers under the SARFAESI Act, insofar as the loan account of the borrower-M/s.NEPC Agro Goods is concerned. Initially, no interim order was passed and on 30.9.2008, when the Writ Petition was being heard, this Court passed the following interim order: "During the pendency of W.P.No.9930 of 2008, the respondents may auction-sale the mortgaged property(ies) (secured asset(s)), but will not confirm the sale, nor take possession of the same, if not yet taken, without prior permission of the Court. "
6. While Writ Petition No.9930 of 2008 was pending, the respondent-Co-operative Tribunal sold the mortgaged property(ies) situated at Hyderabad by a private treaty. It is alleged that the said sale was bad without the consent of the borrower or the owner of the property(ies) and without following the procedures laid down under the Security Interest (Enforcement) Rules, 2002. The respondent-Co-operative Bank, having intimated the matter relating to the sale of the property(ies) by letter dated 29.8.2008 to the borrower-M/s.NEPC Agro Foods Limited, the second Writ Petition in W.P.No.23660 of 2008 has been preferred by the borrower.
7. It is informed that Securitisation Application (appeal) under Section 17 of the SARFAESI Act in S.A.No.68 of 2008 is still pending before D.R.T-I, Chennai. Initially, conditional interim order was passed therein, but the same having been set aside by a Division Bench of this Court in W.P.Nos.35427 of 2007, 5947, 5948 and 6491 of 2008, by common order dated 29.4.2008, on the ground that it was a stereo-typed order, after remand, the DRT-I, Chennai, on hearing the parties, dismissed the petition for interim relief, on 3.6.2008, against which, appeal was preferred by the borrower before the Debts Recovery Appellate Tribunal (for short, 'the DRAT'), Chennai, in IN.No.489 of 2008. It is argued that in view of the fact that S.A.No.68 of 2008 is still pending before the DRT-I, Chennai, all the contentions available to the petitioners in both the Writ Petitions, may be left open to be urged in the appeal (application) under Section 17 of the SARFAESI Act, in S.A.No.68 of 2008.
8. Learned Senior Counsel appearing for the writ petitioners (borrower-guarantor) made the following submissions:
(i) The provisions of the SARFAESI Act do not apply to a Co-operative Bank.
(ii) Sale by a private treaty cannot be made except after the consent of all the parties. In fact, Rule 8(8) of the Security Interest (Enforcement) Rules,, reads as follows:
"Rule 8: Sale of immovable secured assets
... ...
(8) Sale by any methods other than public auction or public tender, shall be on such terms as may be settled between the parties in writing."
In regard to the first contention, learned Senior Counsel appearing for the petitioners relied on the decision of the Supreme Court in the case of "Greater Bombay Coop. Bank Ltd. vs. United Yarn Tex (P) Ltd." reported in 2007 (6) SCC 236; that was a case where two questions were framed by the Supreme Court at paragraph 69, one relating to "interpretation clause", viz., whether the RDB Act (i.e. Recovery of Debts Due to Banks and Financial Institutions Act, 1993) applies to debts due to co-operative banks constituted under the MCS Act, 1960 (i.e. Maharashtra Co-operative Societies Act), the MSCS Act, 2002 (i.e. Multi-State Co-operative Societies Act, 2002) and the APCS Act, 1964 (i.e. Andhra Pradesh Co-operative Societies Act)? and the other relating to "Constitutional clause", viz., whether the State Legislature is competent to enact legislation in respect of co-operative societies incidentally transacting business of banking in the light of Entry 32, List II of the Seventh Schedule of the Constitution ? Learned Senior Counsel appearing for the petitioners also placed reliance on paragraph 89 of the said judgment of the Supreme Court (2007 (6) SCC 236), which reads as follows: "89. In R.C.Cooper v. Union of India (1970(1)SCC 248) this Court observed that power to legislate for setting up corporations to carry on banking and other business and to acquire, hold and dispose of property and to provide for administration of the corporations is conferred upon Parliament by Entries 43, 44 and 45 of the Constitution. Therefore, the express exclusion of cooperative societies in Entry 43 of List I and the express inclusion of cooperative societies in Entry 32 of List II separately and apart from but along with corporations other than those specified in List I and universities, clearly indicated that the constitutional scheme was designed to treat cooperative societies as institutions distinct from corporations. Cooperative societies, incorporation, regulation and winding up are State subjects in the ambit of Entry 32 of List II of the Seventh Schedule to the Constitution of India. Cooperatives form a specie of genus "Corporation" and as such cooperative societies with objects not confined to one State are read in with the Union List as provided in Entry 44 of List I of the Seventh Schedule of the Constitution; the MSCS Act, 2002 governs such multi-State cooperatives. Hence, the cooperative banks performing functions for the public with a limited commercial function as opposed to corporate banks cannot be covered by Entry 45 of List I dealing with "banking". The subject of cooperative societies is not included in the Union List rather it is covered under Entry 32 of List II of the Seventh Schedule appended to the Constitution." Learned Senior Counsel appearing for the petitioners further submitted that in the light of the above observations of the Supreme Court, the Parliament cannot enact law relating to "co-operative societies" and therefore, the provisions of the SARFAESI Act cannot cover the "Co-operative Banks" and cannot provide for a procedure for recovery of debts by a Co-operative Bank. In other words, this power to regulate the Co-operative Societies including the Co-operative Banks, and providing for a procedure for recovery of a debt by a Co-operative Bank, cannot be the subject matter of a Central enactment. Consequently, the provisions of the SARFAESI Act could be read in the manner that it would exclude its applicability to Co-operative Banks. This alone makes the SARFAESI Act "constitutional" insofar as it relates to the Co-operataivae Banks.
9. Learned counsel appearing on behalf of the respondent-Co-operative Bank placed reliance on the definition of the 'Bank' in Section 2(1)(c)(v) of the SARFAESI Act, which gives power to the Central Government to specify any other Bank by the Notification for the purpose of the Act (SARFAESI Act). In fact, by the Notification in S.O.105(E), dated 28.1.2003, the Central Government has specified the "Co-operative Banks" as the 'Banks' for the purposes of the SARFAESI Act. It was further submitted by the learned counsel appearing for the respondent-Co-operative Bank that the said Notification under Section 2(1)(c)(v) of the SARFAESI Act having been issued on 28.1.2003, the 'Co-operative Banks' can also take action under the provisions of the SARFAESI Act.
10. In reply, learned Senior Counsel appearing for the petitioners submitted that if the Parliament itself cannot 'legislate' on the Co-operative Societies, including the Co-operative Banks, then the Central Government could not also issue the Notification extending the provisions of the SARFAESI Act to the Co-operative Bank(s). The said Notification dated 28.1.2003 being an example of conditional legislation, is beyond the jurisdiction of the Central Government. In view of this matter, according to the learned Senior Counsel appearing for the petitioners, neither the said Notification, dated 28.1.2003, nor the definition of the "bank" as contained in Section 2(1)(c)(v) of the SARFAESI Act, would be of any use to the respondent-Co-operative Bank.
11. Learned counsel appearing for the respondent-Co-operative Bank placed reliance on a decision of a Division Bench of the Bombay High Court (Aurangabad Bench) in the case of "Khaja Industries vs. State of Maharashtra and another", reported in 2008(1)Debts Recovery Tribunal Cases 270=MANU/MH/0973/2007 (W.P.Nos.2672, of 2007 etc., dated 3.7.2007), however, such judgment does not discuss the issue in its proper perspective and the judgment of the Bombay High Court is stated to have been challenged before the Supreme Court in Special Leave Petition (Civil) No.17573 of 2007, and interim order has also been granted by the Apex Court on 7.1.2008.
12. The main issue that requires for determination in the present Writ Petitions, is as to "whether the provisions of the SARFAESI Act, would apply to a Co-operative Bank".
13. The other issue relating to the sale by a private treaty without the consent of all the parties, may not be required to be determined at this stage, which may be determined by the DRT-I, Chennai, in S.A.No.68 of 2008, if the first issue is decided by this Court in the affirmative.
14. Almost similar issue fell for consideration before the Supreme Court in the case of "Greater Bomay Coop. Bank Ltd." (supra) reported in 2007 (6) SCC 236, but that was a case in which action was taken by a Co-operative Bank under the provisions of the RDB Act and not under the provisions of the SARFAESI Act. However, while dealing with the matter, the Supreme Court discussed the relevant provisions of the Banking Regulation Act, 1949 (for short, 'the B.R. Act'), the SARFAESI Act, the RDB Act and other Acts.
15. Before discussing the observations and the findings of the Supreme Court in the said case of "Greater Bomay Coop. Bank Ltd." (2007(6)SCC 236), it is relevant to notice and quote certain provisions of the Banking Act and the SARFAESI Act, for comparison of the same with the RDB Act.
16. Section 5(c) of the B.R. Act defines 'banking company', which reads hereunder:
"5(c)'banking company' means any company which transacts the business of banking in India;"
Subsequently, instead of amending the original Clause (c) of Section 5 of the B.R. Act, a separate Clause (cci) was added in Section 5 to cover the Co-operative Bank, to mean "a State co-operative bank, a Central co-operative bank and a primary co-operative bank". In the introduced Clause (ccv) of Section 5, "primary co-operative bank" means "a co-operative society, other than a primary agricultural credit society". The above said Clauses 5(cci) and (ccv) were noticed by the Supreme Court in the said decision (2007(6)SCC 236) in the case of "Greater Bombay Coop. Bank Ltd.", wherein the Apex Court observed that the primary object or the principal business of the "Co-operative bank" should be the transaction of banking business.
17. There is no definition of "bank" under the B.R. Act, though it defines the 'banking' under Section 5(b), 'banking company' under Section 5(c) and 'banking policy' under Section 5(ca). 'Banking company' has also been defined under Section 2(e) of RDB Act and Section 2(d) of the SARFAESI Act, as per which, the 'banking company' shall have the meaning assigned to it in Clause (c) of Section 5 of the B.R Act. On the other hand, though the 'bank' has not been defined under the provisions of the B.R. Act, the following definition of 'the Bank' has been shown under Section 2(d) of the RDB Act and under Section 2(c) of the SARFAESI Act, respectively: "RDB Act: Section 2(d):
"banks" means--
(i) a banking company;
(ii) a corresponding new bank;
(iii) State Bank of India;
(iv) a subsidiary bank; or
(v) a Regional Rural Bank;"
"SARFAESI Act: Section 2(c):
"banks" means--
(i) a banking company; or
(ii) a corresponding new bank; or
(iii) the State Bank of India; or
(iv) a subsidiary bank; or
(v) such other bank which the Central Government may, by notification,* specify for the purposes of this Act;"
*(The Central Government has specified "Co-operative Banks" as defined in clause (cci) of section 5 of the Banking Regulation Act, 1949 (10 of 1949) as "bank", vide S.O.105(E), dated 28.1.2003, published in the Gazette of India, Ext., Pt.II, S.3(ii), dated 28.1.2003)." There is a distinction in the definition of the 'bank' as shown in the RDB Act and the SARFAESI Act. While the first four clauses of the definition of the 'bank' i.e. (i) a banking company, (ii) a corresponding new bank, (iii) State Bank of India and (iv) a subsidiary bank, are common in both the RDB Act and the SARFAESI Act, under Section 2(c)(v) of the SARFAESI Act, the Central Government had been empowered to notify such other Bank for the purposes of the Act, and those provisions are absent in the RDB Act.
18. We have taken into consideration the aforesaid provisions as in the case of "Greater Bombay Coop. Bank Ltd." (2007(6)SCC 236) (supra), while deciding the question of the applicability of the provisions of the RDB Act in regard to the Co-operative Societies, though the Supreme Court has not decided the question of the applicability of the provisions of the SARFAESI Act in regard to the Co-operative Societies/Banks, it discussed the relevant provisions of the B.R. Act vis-a-vis SARFAESI Act.
19. The relevant provisions of Section 5(cci) and 5(ccv) of the B.R. Act, as also the Notification contained in S.O.No.105(E), dated 28.1.2003 issued by the Central Government in exercise of the powers conferred under Section 5(c)(v) of the SARFAESI Act, were noticed, but the question of validity of Section 5(c)(v) of the SARFAESI Act has not been doubted by the Supreme Court in the said case (2007 (6) SCC 236). For this purpose, it is necessary to quote relevant observations of the Supreme Court in the said case, as hereunder: "The Banking Regulation Act, 1949 (the BR Act)
37. This Act was brought into force on 16-3-1949. Section 3 of the BR Act clearly provides that the Act would apply to cooperative societies in certain cases, subject to the provisions of Part V of the Act. The BR Act defines "banking company" under Section 5(c) as follows: "5.(c) banking company means any company which transacts the business of banking in India;"
38. In Section 5(d) "company" means any company as defined in Section 3 of the Companies Act, 1956 (1 of 1956) and includes a foreign company within the meaning of Section 591 of that Act.
39. Chapter V of the BR Act was inserted by Act 23 of 1965 w.e.f. 1-3-1966. Section 56 of the Act provides that the provisions of this Act, as in force for the time being, shall apply to, or in relation to, banking companies subject to the following modifications, namely: "56.(a) throughout this Act, unless the context otherwise, requires,--
(i) references to a banking company or the company or such company shall be construed as references to a cooperative bank;
(ii) * * *"
The purpose and object of modifications were to regulate the functioning of the cooperative banks in the matter of their business in banking. The provisions of Section 56 itself start with the usual phrase "unless the context otherwise requires" is to make the regulatory machinery provided by the BR Act to apply to cooperative banks also. The object was not to define a cooperative bank to mean a banking company, in terms of Section 5(c) of the BR Act. This is apparent from the fact that instead of amending the original clause (c) of Section 5 separate clause (cci) was added to cover the "cooperative bank" to mean "a State cooperative bank, a Central cooperative bank and a primary cooperative bank". In clause (ccv) "primary cooperative bank" means "a cooperative society, other than a primary agricultural credit society". The primary object or principal business of the "cooperative bank" should be the transaction of banking business.
40. The modifications given in clause (a) of Section 56 are apparently suitable to make the regulatory machinery provided by the BR Act to apply to cooperative banks also in the process of bringing the cooperative banks under the discipline of Reserve Bank of India and other authorities. A cooperative bank shall be construed as a banking company in terms of Section 56 of the Act. This is because the various provisions for regulating the banking companies were to be made applicable to cooperative banks also. Accordingly, Section 56 brought cooperative banks within the machinery of the BR Act but did not amend or expand the meaning of "banking company" under Section 5(c). On a plain reading of every clause of Section 56 of the BR Act, it becomes clear that what is contained therein is only for the purpose of application of provisions that regulate banking companies to cooperative societies. According to the expression "cooperative societies" used in Section 56 means a "cooperative society", the primary object or principal business of which is the transaction of banking business. In other words, first it is a cooperative society, but carrying on banking business having the specified paid-up share capital. Other definitions also make it clear that the entities are basically cooperative societies. The Securitisation and Reconstruction of Financial Assets and Enforcement of Security Interest Act, 2002 (the Securitisation Act)
41. Parliament had enacted the Securitisation and Reconstruction of Financial Assets and Enforcement of Security Interest Act, 2002 ("the Securitisation Act") which shall be deemed to have come into force on 21-6-2002. In Section 2(d) of the Securitisation Act same meaning is given to the words "banking company" as is assigned to it in clause (e) of Section 5 of the BR Act. Again the definition of "banking company" was lifted from the BR Act but while defining "bank", Parliament gave five meanings to it under Section 2(c) and one of which is "banking company". The Central Government is authorised by Section 2(c)(v) of the Act to specify any other bank for the purpose of the Act. In exercise of this power, the Central Government by notification dated 28-1-2003, has specified "cooperative bank" as defined in Section 5(cci) of the BR Act as a "bank" by lifting the definition of "cooperative bank" and "primary cooperative bank" respectively from Section 56, clauses 5(cci) and (ccv) of Part V. Parliament has thus consistently made the meaning of "banking company" clear beyond doubt to mean "a company engaged in banking, and not a cooperative society engaged in banking" and in Act 23 of 1965, while amending the BR Act, it did not change the definition in Section 5(c) or even in Section 5(d) to include cooperative banks; on the other hand, it added a separate definition of "cooperative bank" in Section 5(cci) and "primary cooperative bank" in Section 5(ccv) of Section 56 of Part V of the BR Act. Parliament while enacting the Securitisation Act created a residuary power in Section 2(c)(v) to specify any other bank as a bank for the purpose of that Act and in fact did specify "cooperative banks" by notification dated 28-1-2003.
42. The context of the interpretation clause plainly excludes the effect of a reference to banking company being construed as reference to a cooperative bank for three reasons: firstly, Section 5 is an interpretation clause; secondly, substitution of "cooperative bank" for "banking company" in the definition in Section 5(c) would result in an absurdity because then Section 5(c) would read thus: "cooperative bank" means any company, which transacts the business of banking in India; thirdly, Section 56(c) does define "cooperative bank" separately by expressly deleting/inserting clause (cci) in Section 5. Parliament in its wisdom had not altered or modified the definition of "banking company" in Section 5(c) of the BR Act by Act 23 of 1965.
43. As noticed above, "cooperative bank" was separately defined by the newly inserted clause (cci) and "primary cooperative bank" was similarly separately defined by clause (ccv). The meaning of "banking company" must, therefore, necessarily be strictly confined to the words used in Section 5(c) of the BR Act. If the intention of Parliament was to define the "cooperative bank" as "banking company", it would have been the easiest way for Parliament to say that "banking company" shall mean "banking company" as defined in Section 5(c) and shall include "cooperative bank" and "primary cooperative bank" as inserted in clauses (cci) and (ccv) in Section 5 of Act 23 of 1965.
20. From the aforesaid findings of the Supreme Court (at paragraph 40), it will be evident that the modifications given in Clause (a) of Section 56 of B.R. Act, are to make regulatory measures provided by the B.R. Act to apply to Co-operative Banks also, in bringing the Co-operative Banks under the discipline of the Reserve Bank of India and other authorities. A Co-operative Bank shall be construed as a 'banking company' in terms of Section 56 of the B.R. Act. This is because, the various provisions of regulating banking business were to be made applicable to Co-operative Banks also. As per the said Section 56 of the B.R. Act, though it may not be bring the Co-operative Banks within the meaning of the 'banking company', but that does not preclude the Central Government to bring a Co-operative Bank under the definition of "banking" as distinct from the 'banking company'.
21. Under Entry 32 of List II (State List) of Seventh Schedule of the Constitution of India, though the "State" has been empowered with regard to "Co-operative Societies", but under Entry 43 read with Entry 45 of List I (Union List) of Seventh Schedule of the Constitution of India, the Central Government has the power of regulation in making laws with regard to "banking", distinct from "banking business". Therefore, it cannot be asserted that the Central Government had no power to introduce Section 2(c)(v) of the SARFAESI Act, nor the Notification contained in S.O.No.105(E), dated 28.1.2003, can be held to be unconstitutional. We accordingly hold that 'the respondent-Co-operative Bank' has jurisdiction to proceed under Section 13 of the SARFAESI Act, in view of Notification in S.O.No.105(E), dated 28.1.2003, read with Section 2(c)(v) of the SARFAESI Act and the first issue is decided accordingly.
22. Apart from the aforesaid facts, it is not in dispute that the petitioners have not challenged the validity of any of the aforesaid provisions; it is the borrower-guarantor who have submitted before the DRT having moved in appeal (application) under Section 17 of the SARFAESI Act, therefore, they cannot challenge the jurisdiction of the DRT.
23. We find no merits in either of the Writ Petitions, which are accordingly dismissed, but in the facts and circumstances of the cases, there shall be no order as to costs, but give liberty to the petitioners-borrower/guarantor to raise the second issue relating to sale by a private treaty before the DRT-I, Chennai at the time of final disposal of the appeal (application) under Section 17 of the SARFAESI Act. (S.J.M.J) (V.D.P.J)
8.12.2008
Index: Yes
Internet: Yes
cs
To
1. Union of India,
Ministry of Finance,
Rep. by its Secretary,
Department of Banking,
South Block, New Delhi-110 001.
2. Debts Recovery Appellate Tribunal, Chennai.
3. Debts Recovery Tribunal-I, Chennai.
4. Debts Recovery Tribunal-II, Chennai.
S.J.Mukhopadhaya,J
and
V.Dhanapalan,J
cs
Order in
W.P.Nos.9930 & 23660 of 2008