2017 INSC 0135 SUPREME COURT OF INDIA M.Waseeq Cafetaria Vs. Union of India WP(Civil)No.737 of 2014 (Kurian Joseph and A.M.khanwilkar,JJ.,) 10.02.2017 JUDGMENT Kurian Joseph,J., 1. The writ petitioners have challenged the steps taken by the respondent-Bank for recovery of dues under the provisions of the SARFAESI Act. 2. In the nature of the order we propose to pass in these cases, it is not necessary for this Court, at this stage, to go into the validity of the amendment or the Notification issued thereafter. 3. Admittedly, the only surviving grievance is with regard to the interest payable by the petitioners. This is the subject matter of an arbitration under the provisions of the Multi-State Cooperative Societies Act, 2002. 4. The Arbitrator has only sought for onemore months time to pass the final award. Once the award is passed, the aggrieved party has a remedy, by way of Revision under Section 34 of the Act. 5. In that view of the matter, in the peculiar facts of these cases, it is not necessary at this stage for the respondent-Bank to continue the proceedings already initiated under the SARFAESI Act. The Bank will take the required steps accordingly. 6. Therefore, leaving all the contentions open, the Writ Petitions are disposed of, directing the Arbitrator to pass a final award within a period of one month from today. 1 SpotLaw