1 REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION  CIVIL APPEAL NO    S.     5920 – 5923/2021      [Arising out of Special Leave Petition (Civil) No.8614­8617 of 2020] S. KARTHIK & ORS.  ...APPELLANT(S) VERSUS N. SUBHASH CHAND JAIN & ORS.     .... RESPONDENT(S) J U D G M E N T   B.R. GAVAI, J.  1. Leave granted. 2. This   case   is   a   classic   example   as   to   how   an ingenious   litigant,   by   taking   recourse   to   a   series   of proceedings   one   after   the   other,   has   been   successful   in blocking   the   enforcement   of   a   security   interest,   created   in favour   of   a   secured   creditor,   thereby   defeating   the   very purpose for  which the Securitisation and Reconstruction of Financial   Assets   and   Enforcement   of   Security   Interest   Act, 2 2002   (hereinafter   referred   to   as   ‘the   SARFAESI   Act’)   was enacted. 3. The   present   appeals   challenge   the   common judgment   and   order   dated   18.11.2019   passed   by   the   High Court   of   Judicature   at   Madras   in   Writ   Petition   Nos.   30710 and   30712   of   2019   filed   by   respondent   No.1­N.   Subhash Chand   Jain   herein   (hereinafter   referred   to   as   ‘the   auction purchaser’)   and   in   Writ   Petition   Nos.   28034   and   28036   of 2019 filed by the appellants herein, thereby disposing of all the four writ petitions.  4. The   facts,   in   brief,   giving   rise   to   the   present appeals are as under: Ace Concrete Private Limited (hereinafter referred to   as   ‘the   borrower’)   was   a   company   engaged   in   the manufacture   and   sale   of   ready   mixed   concrete   and   related business activities. The   borrower   had   availed   loans   from   respondent No.5  –Indian   Overseas  Bank   (hereinafter   referred  to   as  ‘the respondent­Bank’).     The   appellants   and   respondent   Nos.   2 to 4 herein had mortgaged their four properties as collateral security   and   executed   guarantee   for   the   credit   facility granted   to   the   borrower.     As   per   the   sanction   of   the 3 respondent­Bank   dated   30.3.2010,   the   respondent­Bank extended   financial   assistance   to   the   tune   of Rs.21,14,00,000/­   to   the   borrower.   The   guarantees,   which were signed and executed by the appellants and respondent Nos. 2 to 4, were for an amount of Rs.22,74,74,000/­.   It   appears   that   thereafter   there   was   a transaction/Memorandum   of   Understanding   between   the borrower   and   one   M/s.   AKR   Holdings   Private   Limited (hereinafter referred to as ‘AKR Holdings’), as per which the entire share­capital of the borrower was to be transferred to AKR   Holdings   and   the   Management   was   also   to   be transferred   in   favour   of   AKR   Holdings.     As   per   the agreement,   AKR   Holdings   was   to   take   over   the   entire liability   of   the   borrower  and   also   to  get   the   four   mortgaged properties released to the appellants and respondent Nos. 2 to   4.     It   is,   however,   the   contention   of   the   appellants   that the   said   AKR   Holdings   in   collusion   with   the   respondent­ Bank sold all the assets of the borrower hypothecated to the respondent­Bank   and   also   did   not   get   the   mortgaged 4 properties released, as agreed.  The borrower was, therefore, categorised as ‘Non­Performing Asset (NPA)’ on 1.4.2011. The respondent­Bank on 23.5.2011 issued notice under   Section   13(2)   of   the   SARFAESI   Act   for   a   liability   of Rs.20,24,05,000/­.   It   is   the   contention   of   the   appellants that the respondent­Bank instead of proceeding against the actual borrowers, i.e., the new Management, who had taken over   the   control/management   of   the   borrower,   invoked   its power   mala   fidely   against   the   subsisting   guarantors .     As such,  vide  reply   dated 11.7.2011,  the appellant  Nos. 1 and 6,   and   respondent   Nos.   3   and   4   denied   the   claim   of   the respondent­Bank.  According to the appellants, ignoring the same,   on   25.8.2011,   the   respondent­Bank   took   symbolic possession of all the four properties.   The respondent­Bank issued   a   sale   notice   dated   21.1.2012   (First   Sale   Notice)   in respect of all the four mortgaged properties claiming a sum of  Rs.23,39,54,702/­ as outstanding.   The date of sale was scheduled to be 27.2.2012.   On   20.2.2012,   the   appellants   and   respondent Nos.   2   to   4   filed   a   Securitisation   Application   being   S.A. No.69   of   2012   before   the   Debts   Recovery   Tribunal­III, 5 Chennai   (hereinafter   referred   to   as   ‘the   DRT,   Chennai’), thereby   praying   to   quash   the   First   Sale   Notice   dated 21.1.2012.   The  DRT,  Chennai,  vide order  dated  27.2.2012 granted   an   interim   stay   restraining   the   respondent­Bank from   proceeding   further   with   the   First   Sale   Notice   dated 21.1.2012   for   a   period   of   30   days.     However,   this   was subject to deposit of 50% of the outstanding amount within the said period.   On   28.3.2012,   a   sum   of   Rs.12.25   crores   was remitted to the respondent­Bank after sale of the mortgaged property at Item ‘B’ in the Schedule of Properties.   The said sale   was   through   a   private   treaty.     According   to   the appellants, they had already deposited an amount of Rs.50 lakh on 17.8.2011 and 23.8.2011, i.e., prior to the issuance of the First Sale Notice dated 21.1.2012.   Vide   order   dated   2.7.2012,   the   DRT,   Chennai, dismissed   S.A.   No.69   of   2012   filed   by   the   appellants   and respondent Nos. 2 to 4.    After   the   dismissal   of   S.A.   No.69   of   2012,   the respondent­Bank   issued   a  fresh   sale  notice  dated  9.7.2012 (Second   Sale   Notice)   calling   upon   the   appellants   and 6 respondent   Nos.   2   to   4   to   pay   the   revised   outstanding amount   of   Rs.11,99,53,926/­   within   10   days.     The   date   of sale   for   the   remaining   three   mortgaged   properties   was scheduled to be 20.7.2012.   Being   aggrieved   by   the   said   Second   Sale   Notice dated   9.7.2012,   the   appellants   and   respondent   Nos.   2   to   4 filed S.A. No.227 of 2012 before the DRT, Chennai, thereby praying   to   quash   the   Second   Sale   Notice   dated   9.7.2012, inter   alia,   on   the   ground   that   the   auction/sale   has   been fixed before the expiry of 30 days from the date of service of Second   Sale   Notice.     There   is   some   dispute   with   regard   to the   actual   date   of   filing   of   the   said   S.A.No.227   of   2012. However,   for   adjudication   of   the   present   appeals,   it   is   not necessary to go into the said aspect.   On   20.7.2012,   the   mortgaged   properties   at   Item ‘A’   and   Item   ‘D’   of   the   Schedule   of   Properties   mentioned   in the   First   Sale   Notice   dated   21.1.2012   were   sold   for   a   sale consideration of Rs.4,86,21,000/­ to the auction purchaser. Vide   interim   order   dated   24.7.2012,   the   DRT, Chennai, directed the appellants and respondent Nos. 2 to 4 to deposit Rs. 1 crore to show their  bona fides  and granted a 7 month’s time to procure prospective purchasers to clear the entire   dues   by   selling   the   mortgaged   properties. Accordingly, an  amount  of  Rs.1 crore came to  be deposited on 31.7.2012.   The   claim   of   the   appellants   and   respondent   Nos. 2   to   4   before   the   DRT,   Chennai,   in   S.A.   No.   227   of   2012 came to be resisted by the respondent­Bank by filing a reply statement dated 2.8.2012.  The DRT, Chennai, passed an interim order dated 7.8.2012,   thereby   restraining   the   respondent­Bank   from bringing   the   mortgaged   properties   for   sale   pursuant   to   the Second   Sale   Notice   dated   9.7.2012   for   a   period   of   30   days subject to deposit of Rs.4,80,00,000/­ by the appellants and respondent Nos. 2 to 4 within the said period, failing which the said interim order dated 7.8.2012 was to stand vacated. However,   instead   of   complying   with   the   said order, the guarantors filed an application being  I.A. No.437 of   2012   in   S.A.   No.227   of   2012.     By   the   said   application, they   sought   a   direction   that   the   amount   so   directed   to   be deposited (i.e. Rs.4,80,00,000/­) by the   DRT, Chennai,   vide order   dated   7.8.2012,   should   be   permitted   to   be   deposited 8 either   in   the   purchasers   account   or   in   separate   suspense account in the Indian Overseas Bank, Kilpauk Branch.  This was   on   the   pretext   of   an   ongoing   investigation   by   the   CBI with   regard   to   some   fraudulent   activities   of   the   Officers   of the   respondent­Bank .       The   said   I.A.   No.437   of   2012   came to   be   dismissed   by   the   DRT,   Chennai,   on   12.9.2012.     Vide the   said   order   dated   12.9.2012,   the   respondent­Bank   was granted   liberty   to   proceed   with   the   sale   and   the   main   S.A. No.227   of   2012   was   directed   to   be   posted   for   final   hearing on 20.9.2012 After the deposit of the balance sale consideration by   the   auction   purchaser   on   12.9.2012,   a   sale   certificate came to be issued on 13.9.2012.   Being aggrieved by  the order  passed by the DRT, Chennai,   dated   12.9.2012,   Civil   Revision   Petition   No.3487 of 2012 came to be filed before the High Court of Judicature at Madras.  Another Civil Revision Petition No.3597 of 2012 came   to   be   filed   against   the   interim   order   passed   by   the DRT,   Chennai,   dated   7.8.2012   in   S.A.   No.   227   of   2012 before the Madras High Court. 9 During   the   pendency   of   the   said   Civil   Revision Petitions before the Madras High Court, a Third Sale Notice dated   27.9.2012   was   issued   by   the   respondent­Bank   for recovery of a sum of Rs.6,76,07,054/­. The date of sale was scheduled to be 30.10.2012.   Vide   various   interim   orders   passed   in   the   said Civil   Revision   Petitions,   the   Madras   High   Court   restrained the   respondent­Bank   and   the   auction   purchaser   from taking   physical   possession   of   the   mortgaged   properties. During   the   pendency   of   the   said   Civil   Revision   Petitions,   a sum   of   Rs.12   crore   was   paid   to   the   respondent­Bank against   the   sale   of   mortgaged   property   at   Item   ‘C’   of   the Schedule of Properties in First Sale Notice dated 21.1.2012, owned by respondent No.3­Shanthi Sivasamy.  Vide   common   order   dated   29.7.2013,   the   High Court   dismissed   the   said   Civil   Revision   Petitions.     The appellants   and   respondent   Nos.   2   to   4   challenged   the   said order   dated   29.7.2013   before   this   Court   by   filing   Special Leave   Petition   (Civil)   Nos.   28402   and   28403   of   2013.   This Court   vide   order   dated   7.7.2014   issued   notice   in   the   said Special   Leave   Petitions   confined   to   the   question   as   to 10 whether   any   excess   payment   made   by   the   appellants   and respondent   Nos.   2   to   4   was   to   be   refunded   by   the respondent­Bank.     This   Court   also   directed   the   Debts Recovery   Appellate   Tribunal,   Chennai   (hereinafter   referred to as ‘the DRAT, Chennai’), to dispose of M.A.(S.A.) No.70 of 2014 expeditiously and preferably within a month’s time.  The said Special Leave Petition (Civil) Nos. 28402 and   28403   of   2013   filed   by   the   appellants   and   respondent Nos.   2   to   4   were   permitted   to   be   withdrawn   by   this   Court vide   order   dated   17.4.2015.     While   granting   leave   to withdraw,   this   Court   observed   that   since   the   special   leave petitions are withdrawn, there will be no impediment for the Tribunal to pass final orders.  It   appears   that   in   the   meantime   on   21.6.2013 since   the   appellants   and   respondent   Nos.   2   to   4   were unrepresented,   the   S.A.   No.227   of   2012   came   to   be dismissed   in   default   by   the   DRT,   Chennai.   An   application being  M.A. No.112 of  2013 was  preferred  by   the appellants and respondent Nos. 2 to 4 to recall the said dismissal order dated   21.6.2013.     The   said   application   was   rejected   on 20.9.2013.     The   said   order   came   to   be   challenged   by   the 11 appellants and respondent Nos. 2 to 4 before the High Court by   filing   C.R.P.   PD.   No.4410   of   2013.     However,   the   said C.R.P.   PD.   No.4410   of   2013   came   to   be   dismissed   by   the High   Court   vide   order   dated   3.12.2013   with   liberty   to   the appellants   and   respondent   Nos.   2   to   4   to   approach   the DRAT,   Chennai.     It   appears   that   the   appellants   and respondent  Nos.  2 to  4 approached the  DRAT, Chennai,  by filing   M.A.   (S.A.)   No.70   of   2014.   The   DRAT,   Chennai,   vide order dated 10.7.2014 allowed the said M.A. (S.A.) No.70 of 2014 and directed the DRT, Chennai, to restore S.A. No.227 of 2012 and dispose of the same in accordance with law as expeditiously as possible.   It   also   appears   from   the   record   that   there   were certain   proceedings   initiated   at   the   instance   of   the   auction purchaser   praying   for   transfer   of   the   proceedings   from   the DRT­III, Chennai, which was seized of S.A. No.227 of 2012, wherein   the   auction   purchaser   reached   upto   the   High Court, but could not succeed.  It   appears   from   the   record   that   in   the   meantime the   third   respondent­Shanthi   Sivasamy   filed   I.A.   No.903   of 2016   in   S.A.   No.227   of   2012   seeking   refund   of   the   excess 12 amount   of   Rs.4.48   crore   lying   with   the   respondent­Bank claiming that she was the owner  of the mortgaged property situated at  Chrompet, Chennai, that  was sold and that  the excess   money   lying   with   the   respondent­Bank   belonged   to her.   The   DRT,   Chennai,   vide   order   dated   25.6.2018, allowed S.A. No.227 of 2012 and set aside the Second Sale Notice dated 9.7.2012 and consequent sale of the mortgaged properties   and   imposed   cost   of   Rs.50,000/­   on   the respondent­Bank for wilfully violating the provisions of law. Vide   the   said   order   dated   25.6.2018,   the   DRT,   Chennai, directed   the   respondent­Bank   to   refund   the   amounts   paid by   the   auction   purchaser   along   with   10%   interest   per annum.     It   further   directed   the   respondent­Bank   to   refund the   surplus   sum   of   Rs.4.48   crore   to   the   third   respondent­ Shanthi Sivasamy with 10% interest per annum. The   aforesaid   order   dated   25.6.2018   passed   by the DRT, Chennai, came to be challenged before the DRAT, Chennai, by the respondent­Bank as well as by the auction purchaser by filing appeals being R.A. (S.A.) No.143 of 2018 and R.A. (S.A.) No. 141 of 2018 respectively. 13 Vide   common   order   dated   6.9.2019,   the   DRAT, Chennai,   allowed   both   the   appeals   and   set   aside   the   order dated 25.6.2018 passed by the DRT, Chennai.   It, however, maintained   the   direction   of   the   DRT,   Chennai,   insofar   as the   payment   of   excess   amount   to   the   third   respondent   is concerned.   The   said   order   dated   6.9.2019   passed   by   the DRAT,   Chennai,   came   to   be   challenged   by   the   appellants before the High Court by filing Writ Petition Nos. 28034 and 28036 of 2019.   The auction purchaser also challenged the said   order   dated   6.9.2019   passed   by   the   the   DRAT, Chennai,   before   the   High   Court   by   filing   Writ   Petition   Nos. 30710 and 30712 of 2019. Vide   the   impugned   common   order   dated 18.11.2019,   all   the   four   writ   petitions   were   disposed   of. Hence, the present appeals by way of special leave.  5. We   have   heard   Shri   K.V.   Viswanathan,   learned Senior   Counsel   appearing   on   behalf   of   the   appellants,   Ms. Anitha Shenoy, learned Senior Counsel appearing on behalf of   the   respondent­Bank,   Mr.   K.K.   Mani,   learned   counsel appearing on behalf of the auction purchaser and Mr. Saju 14 Jakob,   learned   counsel   appearing   on   behalf   of   respondent No.3.   6. Shri   K.V.   Viswanathan,   learned   Senior   Counsel appearing on behalf of the appellants, submitted that in the Second   Sale   Notice   dated   9.7.2012,   the   period   given   for paying revised outstanding dues was only 10 days.  Learned Senior   Counsel   submitted   that   the   date   fixed   for   auction was immediately on the next day, i.e., the 11 th  day.  Learned Senior   Counsel   therefore   submits   that   the   said   notice   was in blatant breach of Rule 8(6) and Rule 9(1) of the Security Interest   (Enforcement)   Rules,   2002   (hereinafter   referred   to as   ‘the   said   Rules’).     It   is   submitted   that   the   said   Rules statutorily   mandate   that   there   must   be   30   days’   time   gap between   the   date   of   notice   and   the   date   of   sale   of   the immovable assets.   Relying on the judgment of this Court in the case of   Mathew   Varghese   v.   M.   Amritha   Kumar   and   others 1 , the learned Senior Counsel submits that if the sale does not take place pursuant to a notice issued under Rules 8 and 9 of the said Rules, then the procedure prescribed by the said 1 (2014) 5 SCC 610 15 Rules   will   have   to   be   followed   afresh,   and   a   fresh   notice   of 30 days’ period will have to be given.  Relying on the judgment of this Court in the case of   Vasu P. Shetty v. Hotel Vandana Palace and others 2 , Shri   K.V.   Viswanathan,   learned   Senior   Counsel,   would submit   that   the   sale,   which   is   in   breach   of   the   mandatory requirements imposed by the Rules, would be null and void. He submits that it has been held by  this  Court in  the  case of   Vasu   P.   Shetty   (supra)   that   the   earlier   attempts   of   the borrower   to   thwart   the   sale   would   not   constitute   a   waiver, and   the   Bank   could   not   be   relieved   from   its   obligation   to follow the mandatory procedure contained in the Rules.  He further   submits   that   this   Court,   in   the   case   of   J.   Rajiv Subramaniyan   and   another   v.   Pandiyas   and   others 3 , has reiterated the same legal position.   Learned Senior Counsel further  submits that the respondent­Bank   also   understood   that   even   for   a subsequent   notice,   a   30   days’   mandatory   period   has   to   be provided   inasmuch   as   in   the   First   Sale   Notice   dated 21.1.2012, and in the Third Sale Notice dated 27.9.2012, a 2 (2014) 5 SCC 660 3 (2014) 5 SCC 651 16 period   of   more   than   one   month   has   been   provided.     It   is only with regard to the Second Sale Notice dated 9.7.2012, a period   of   only   10   days   has   been   provided.     It   is   submitted that   this   has   been   done   in   haste   and   with   a   mala   fide intention.  Learned   Senior   Counsel   would   further   submit that the contention of the respondent­Bank that the Second Sale   Notice   dated   9.7.2012   is   a   continuation   of   the   First Sale   Notice   dated   21.1.2012   is   totally   erroneous.     He submitted   that   the   schedule   of   the   properties   in   the   First Sale   Notice  dated  21.1.2012  and   in   the  Second   Sale  Notice dated   9.7.2012   is   totally   different.   Not   only   that,   but   the amount called upon to be paid is also totally different.  Shri   Viswanathan   further   submits   that   the finding   of   all   the   Authorities,   i.e.,   the   DRT,   Chennai,   the DRAT,   Chennai,   as   well   as   the   High   Court,   that   the   third respondent­Shanthi   Sivasamy   was   entitled   to   the   excess amount   is   contrary   to   the   record   and   the   pleadings.     He submitted that the amount that was received, was received from   the   sale   of   all   the   four   mortgaged   properties   of   which two   were   sold   through   a   private   treaty   and   the   remaining 17 two were sold through an auction sale.  As such, the excess amount, which was generated, was on account of the sale of all the four mortgaged properties and not only on account of the   sale   of   the   mortgaged   property   of   the   respondent   No.3. He   further   submits   that   it   was   a   consistent   stand   of   the appellants   as   well   as   the   respondent   Nos.   2   to   4   that   the said   amount   was   required   to   be   kept   by   the   respondent­ Bank in an Escrow account so that in the event the auction sale   in   respect   of   properties   at   Item   ‘A’   and   Item   ‘D’   of   the Schedule  of  Properties in  First Sale Notice dated 21.1.2012 is   set   aside,   the   amount   can   be   refunded   to   the   auction purchaser  with  interest.   It is, however,  submitted that  the said amount has, in an illegal manner, been permitted to be withdrawn   by   the   respondent   No.3,   along   with   interest accrued thereon.  Shri   Viswanathan,   learned   Senior   Counsel, further submits that the present appeals need to be allowed by   quashing   and   setting   aside   the   sale   in   respect   of properties at Items ‘A’ and ‘D’ of the Schedule of Properties in   the   First   Sale   Notice   dated   21.1.2012.     He   further 18 submits   that   a   direction   needs   to   be   issued   to   respondent No.3   to   pay   back   the   amount   to   the   respondent­Bank, which   should   be   directed   to   utilise   the   said   amount   to compensate the auction purchaser.   7. Ms.   Anitha   Shenoy,   learned   Senior   Counsel appearing   on   behalf   of   the   respondent­Bank,   submits   that the Second Sale Notice dated 9.7.2012 cannot be construed to   be   a   fresh   notice,   but   a   continuation   of   the   First   Sale Notice   dated   21.1.2012.     Learned   Senior   Counsel   submits that   the   Second   Sale   Notice   dated   9.7.2012   was   issued   in line   with   the   law   laid   down   by   the   Division   Bench   of   the Madras High Court in the case of   Kalpesh P.C. Surana v. Indian Bank 4 .     It is submitted that it has been held in the case   of   Kalpesh   P.C.   Surana   (supra)   that   though   a   30 days’   period   is   to   be   provided   for   auction   sale   in   the   First Notice,   there   is   no   requirement   under   the   law   to   provide   a 30 day’s clear period in the subsequent notice.  She further submits that though the DRT, Chennai, the DRAT, Chennai, and the High Court had granted several opportunities to the appellants to make the payments, they have defaulted to do 4 (2010) 3 CTC 287 19 so.   It is submitted that only in pursuance to the directions of   the   DRT,   Chennai,   dated   12.9.2012,   the   sale   was completed   in   favour   of   the   auction   purchaser.     Learned Senior   Counsel   therefore   submits   that   since   the respondent­Bank   has   always   acted   in   compliance   with   the orders passed by the Tribunals and the High Court, no fault could be attributed to the respondent­Bank.   8. Shri   K.K.   Mani,   learned   counsel   appearing   on behalf   of   the   respondent   No.1­the   auction   purchaser, submitted   that   on   account   of   the   litigation,   though   the auction   purchaser   has   deposited   the   entire   amount   in   the year   2012   itself,   he   is   deprived   of   the   benefit   of   the   said sale. Learned counsel relying on the judgment of this Court in the case of   Dwarika Prasad v. State of Uttar Pradesh and   others 5 ,   submitted   that   though   the   appellants   have lost before all the forums in several rounds of litigation and that  the auction  purchaser  by  virtue of  law is the owner  of the   properties   since   2012   onwards,   he   is   being   deprived   of the   benefit   of   the   rent   from   the   properties   at   Items   ‘A’   and ‘D’   of   the   Schedule   of   Properties   in   First   Sale   Notice   dated 5 (2018) 5 SCC 491 20 21.1.2012,   which   rent   is   being   received   by   the   appellants. Learned counsel also relying  on the judgment of this Court in   the   case   of   Shakeena   and   Anr.   v.   Bank   of   India   & Ors. 6 ,   further submits that the role of the respondent­Bank in the present case also needs to be noted.  He submits that though   the   respondent­Bank   could   very   well   have   taken steps under Section 14 of the SARFAESI Act for recovery of physical   possession,   for   last   9   years,   the   respondent­Bank has not taken any steps.   9. Shri   Saju   Jakob,   learned   counsel   appearing   for respondent   No.3­Shanthi   Sivasamy,   submits   that   all   the appellants   are   either   Promoters/Directors   or   their   direct relatives.     He   submits   that   respondent   No.3   is   not   directly related   to   any   of   the   Promoters   or   Directors   but   is   related only   through   marriage   of   her   daughter   in   one   of   the appellants’   family.     He   submits   that   the   amount   of   Rs.12 crore   received   by   the   respondent­Bank   was   with   regard   to Third   Sale   Notice   dated   27.9.2012,   which   was   only   with respect   to   the   mortgaged   property   at   Item   ‘C’   in   the Schedule  of  Properties in  First Sale Notice dated 21.1.2012 6 2019 SCC Online SC 1059 21 owned   exclusively   by   her.     He   submits   that   since   the   said sale   notice   was   for   an   amount   of   Rs.6,76,07,054/­,   the excess   amount   of   Rs.4.48   crore   was   lying   with   the respondent­Bank   in respect  of sale of  the  said property.   It is submitted that the amount towards the First and Second Sale Notice was already accounted by the respondent­Bank through sale of the mortgaged properties at Items ‘A’, ‘B’ and ‘D’   in   the   Schedule   of   Properties   in   the   First   Sale   Notice dated   21.1.2012,   which   properties   belonged   either   to Promoters/Directors   or   their   family   members.     Learned counsel   submits   that   since   the   Third   Sale   Notice   dated 27.9.2012 was only for an amount of Rs.6,76,07,054/­ and in   respect   of   the   property   owned   by   the   respondent   No.3, there   is   no   error   in   directing   refund   of   the   excess   amount along with interest to the respondent No.3.   10. The   sheet­anchor   of   the   contentions   made   on behalf of the appellants is that even in case of Second Sale Notice dated 9.7.2012, a mandatory period of 30 days has to be provided.   It is therefore the submission on behalf of the appellants that since the Second Sale Notice dated 9.7.2012 22 does not provide for 30 days’ mandatory period and provides for   a   period   of   only   10   days,   the   said   notice   and   the consequent sale is invalid in law.   Heavy  reliance  has been placed on the judgment of this Court in the case of  Mathew Varghese  (supra).   11. This   Court   in   the   case   of   Mathew   Varghese (supra) has elaborately considered the provisions of Section 13(1), 13(8), 35 and 37 of the SARFAESI Act so also Rules 8 and   9   of   the   said   Rules.     We,   therefore,   do   not   wish   to burden   the   present   judgment   by   reproducing   all   those provisions   since   they   have   already   been   reproduced   and considered   in   the   case   of   Mathew   Varghese   (supra).     We only refer to the relevant paragraphs, which are relied upon by the learned counsel for the parties.  12. Before adverting to the observations made by this Court   in   the   case   of   Mathew   Varghese   (supra),   it   will   be relevant to note the facts therein.  The first and second respondents therein stood as guarantors   in   respect   of   a   credit   facility   granted   by   the fourth   respondent   Bank   therein   in   favour   of   a   Company called ‘Jerry Merry Exports Pvt. Ltd.’.     As guarantors, they 23 created   an   equitable   mortgage   in   favour   of   the   fourth respondent   Bank   therein   by   depositing   the   title   deeds   of their   property.     When   the   transaction   became   a   non­ performing   asset,   the   respondent­Bank   issued   notices under   Section   13(2)   and   13(4)   of   the   SARFAESI   Act.     The guarantors  filed  a  Securitisation  Application  (S.A.)  No.20 of 2007   before   the   DRT,   Ernakulam,   challenging   the possession   notice   issued   under   Section   13(4)   of   the SARFAESI   Act.     After   issuance   of   notices   under   Section 13(2) and 13(4) of the  SARFAESI  Act,   the respondent­Bank issued   a   notice   on   14.8.2007   to   the   guarantors   as   well   as others of its intention to sell the property under Rule 8(6) of the said Rules by fixing a reserve price of Rs.1,25,00,000/­. On  23.8.2007,  the respondent­Bank  published its notice of sale   of   property   in   Indian   Express   and   Mathrubhoomi, inviting   tenders­cum­auction   from   the   public.     The guarantors   vide   notice   dated   30.8.2007   were   informed   by the   respondent­Bank   about   the   publication   made   on 23.8.2007.     In   pursuance   of   the   tender   notice,   the appellant­Mathew Varghese and one M/s Kent Construction 24 submitted   their   tenders   on   30.8.2007   and   1.9.2007 respectively.     The   guarantors   filed   a   writ   petition   being   WP No.27182 of 2007 before the Kerala High Court challenging the proceedings initiated under the SARFAESI Act.  The said writ petition was disposed of by a learned single judge of the Kerala   High   Court   by   order   dated   20.9.2007.     The   High Court after taking note of the Original Application (OA) filed by   the   respondent­Bank   as   well   as   Securitisation Application (SA) filed by the guarantors, directed the DRT to hear the parties and dispose of the cases without any delay. While   disposing   of   the   writ   petition,   the   High   Court   also gave liberty to the parties to settle the liability and directed the respondent­Bank to defer  the sale posted on 25.9.2007 by   six   weeks.     While   doing   so,   the   High   Court   imposed   a condition on the guarantors to deposit a sum of Rs.10 lakh before   the   date   of   sale,   i.e.,   25.9.2007.     As   such,   the   sale, which   was   scheduled   to   be   held   on   25.9.2007,   was postponed.     Even   after   the   expiry   of   period   of   six   weeks prescribed   in  the   order   of  the   High  Court   dated   20.9.2007, the sale was not effected.   It was the case of the guarantors 25 that   in   pursuance   of   the   order   passed   by   the   High   Court, they   had   deposited   a   sum   of   Rs.10   lakh   with   the respondent­Bank.   The said S.A. No.20 of 2007 came to be dismissed   by   the   DRT   vide   order   dated   27.12.2007. Immediately   on   the   next   day,   i.e.,   28.12.2007,   the respondent­Bank   accepted   the   tender   of   the   appellant­ Mathew   Varghese   and   asked   him   to   deposit   25%   of   the amount on that day itself, which was accordingly deposited. He   was   asked   to   pay   the   balance   amount   within   15   days. Mathew   Varghese   deposited   the   balance   amount   on 11.1.2008.     After   deposit   of   25%   of   the   bid   amount   on 31.12.2007   by   Mathew   Varghese,   the   fourth   respondent­ Bank   confirmed   the   sale   in   his   favour   and   granted   him further time of 15 days for depositing the balance amount.   13. It is only upon deposit of the balance amount by Mathew Varghese on 11.1.2008 and the confirmation of the sale in his favour, the fourth respondent­Bank informed the guarantors   on   2.2.2008   about   the   confirmation   of   the   sale in   favour   of   Mathew   Varghese   and   also   the   receipt   of   the entire   consideration.     The   respondent­Bank   directed   the 26 guarantors   to   collect   the   balance   amount   available   with   it. As   such,   the   guarantors   filed   Review   Petition   in   the   Writ Petition,   which   was   disposed   of   on   20.9.2007.     The   said review petition was dismissed on 12.2.2008 giving liberty to the   guarantors   to   challenge   the   sale.     The   guarantors thereafter   filed   another   Writ   Petition   being   Writ   Petition No.5876 of  2008 on 18.2.2008, challenging  the vires of the 2002 Rules.   It was their specific case that the respondent­ Bank   had   acted   surreptitiously   in   selling   the   property without   informing   them.     The   said   writ   petition   was dismissed by  the  learned  single  judge of  the  High  Court by order dated 12.6.2009.   Being aggrieved thereby, an appeal was   carried   before   the   Division   Bench   of   the   High   Court. The Division Bench of the High Court took the view that the sale   was   not   conducted   in   a   fair   and   proper   manner inasmuch   as   when   the   sale   was   initially   postponed   by   six weeks   from   25.9.2007,   the   respondent­Bank   ought   to   have renotified the sale or at least extended the time for receiving further   tenders.     The   Division   bench   set   aside   the   sale   by imposing a condition that the guarantors furnish a demand 27 draft   of   Rs.2,00,00,000/­   from   a   local   branch   of   a nationalized   bank   in   favour   of   Mathew   Varghese   and   hand over   the   same   to   him   within   a   period   of   two   months   from the   date   of   the   order.     The   Division   Bench   further   directed that   if   payment   was   not   made,   as   directed,   the   sale   in favour  of Mathew  Varghese would stand  confirmed and the writ   appeal   would   automatically   stand   dismissed.     There were   further   directions   to   the   sub­Registrar   with   regard   to restoration of the property etc.   14. The guarantors did not make the payment within the   said   date,   as   directed   by   the   Division   Bench.     Instead, an application was filed by the guarantors, thereby seeking for   further   six   weeks’   time   to   effect   the   payment   of Rs.2,00,00,000/­   to   Mathew   Varghese.     In   the   said application,   the   Division   Bench   passed   an   order   dated 18.6.2010   extending   the   time   period   till   20.6.2010.     It appears that the guarantors had agreed to sell the property in favour of Mr. Koshi Phillip.   The High Court therefore by the   said   order   dated   18.6.2010   directed   said   Mr.   Koshi Phillip to deposit an amount of Rs.2,03,00,000/­ before the 28 respondent­Bank and further directed that on such deposit being   made,   the   sale   made   by   the   respondent­Bank     in favour   of   Mathew   Varghese   stood   cancelled   and   the respondent­Bank should effect the sale in favour of said Mr. Koshi   Phillip.     In   this   background,   Mathew   Varghese   had approached this Court. 15. It   will   be   relevant   to   refer   to   the   following observations of this Court in the case of  Mathew Varghese (supra): “ 29.1.   A   plain   reading   of   sub­section   (8) would   show   that   a   borrower   can   tender   to the secured creditor the dues together with all costs, charges and expenses incurred by the secured creditor  at any time before the date   fixed   for   sale  or   transfer.  In  the  event of   such   tender   once   made   as   stipulated   in the said provision, the mandate is that the secured   asset   should   not   be   sold  or   trans ­ ferred by  the  secured creditor. It is  further reinforced to the effect that no further step should also be taken by  the secured credi ­ tor for transfer or sale of the secured asset. The   contingency   stipulated   in   the   event   of the   tender   being   made   by   a   debtor   of   the dues   inclusive   of   the   costs,   charges,   etc., would  be  that  such   tender   being   made   be ­ fore   the   date   fixed   for   sale   or   transfer,   the secured   creditor   should   stop   all   further steps for effecting the sale or transfer. That 29 apart, no further step should also be taken for transfer or sale. 29.2.   When we analyse in depth the stipu ­ lations   contained   in   the   said   sub­section (8),   we   find   that   there   is   a   valuable   right recognised   and   asserted   in   favour   of   the borrower,   who   is   the   owner   of   the   secured asset   and   who   is   extended   an   opportunity to take all efforts to stop the sale or trans ­ fer till the last minute before which the said sale or transfer is to be effected. Having re ­ gard   to   such   a   valuable   right   of   a   debtor having been embedded in the said sub­sec ­ tion,   it   will   have   to   be   stated   in   uncontro ­ verted   terms   that   the   said   provision   has been   engrafted   in   the   S ARFAESI   Act   primar ­ ily with a view to protect the rights of a bor ­ rower,   inasmuch   as,   such   an   ownership right is a constitutional right protected un ­ der Article 300­A of the Constitution, which mandates that no person shall be deprived of his property save by authority of law. 29.3.   Therefore,   dehors   the   extent   of   bor ­ rowing   made   and   whatever   costs,   charges were incurred by the secured creditor in re ­ spect of such borrowings, when it comes to the question of realising the dues by bring ­ ing the property entrusted with the secured creditor  for  sale to realise money  advanced without approaching any court or tribunal, the   secured   creditor   as   a   TRUSTEE   cannot deal   with   the   said   property   in   any   manner it   likes   and   can   be   disposed   of   only   in   the manner prescribed in the   S ARFAESI   Act. 30 29.4.   Therefore, the creditor should ensure that the borrower was clearly put on notice of   the   date   and   time   by   which   either   the sale   or   transfer   will   be   effected   in   order   to provide the required opportunity to the bor ­ rower   to   take   all   possible   steps   for   retriev ­ ing   his   property   or   at   least   ensure   that   in the   process   of   sale   the   secured   asset   de ­ rives the maximum benefit and the secured creditor   or   anyone   on   its   behalf   is   not   al ­ lowed   to   exploit   the   situation   of   the   bor ­ rower by virtue of the proceedings initiated under   the   S ARFAESI   Act.   More   so,   under Section   13(1)   of   the   S ARFAESI   Act,   the   se ­ cured creditor is given a free hand to resort to sale of the property without approaching the court or Tribunal. 30.   Therefore,   by   virtue   of   the   stipulations contained   under   the   provisions   of the   S ARFAESI   Act,   in   particular,   Section 13(8), any  sale or transfer  of a secured as ­ set, cannot take place without duly inform ­ ing   the   borrower   of   the   time   and   date   of such sale or transfer in order to enable the borrower to tender the dues of the secured creditor   with   all   costs,   charges   and   ex ­ penses   and   any   such   sale   or   transfer   ef ­ fected   without   complying   with   the   said statutory requirement would be a constitu ­ tional   violation   and   nullify   the   ultimate sale. 31.   Once   the   said   legal   position   is   ascer ­ tained, the statutory prescription contained in Rules 8 and 9 have also got to be exam ­ 31 ined   as   the   said   Rules   prescribe   as   to   the procedure to be followed by a secured cred ­ itor   while   resorting   to   a   sale   after   the   is ­ suance   of   the   proceedings   under   Sections 13(1) to (4) of the   S ARFAESI   Act. Under Rule 9(1), it is prescribed that no sale of an im ­ movable   property   under   the   Rules   should take place before the expiry of 30 days from the date on which the public notice of sale is  published  in  the  newspapers  as  referred to in the proviso to sub­rule (6) of Rule 8 or notice   of   sale   has   been   served   to   the   bor ­ rower.   Sub­rule   (6)   of   Rule   8   again   states that   the   authorised   officer   should   serve   to the   borrower   a   notice   of   30   days   for   the sale   of   the   immovable   secured   assets. Reading sub­rule (6) of Rule 8 and sub­rule (1) of Rule 9 together, the service of individ ­ ual  notice  to  the   borrower,  specifying  clear 30   days'   time­gap   for   effecting   any   sale   of immovable   secured   asset   is   a   statutory mandate.   It   is   also   stipulated   that   no   sale should   be   affected   before   the   expiry   of   30 days from the date on which the public no ­ tice of sale is published in the newspapers. Therefore, the requirement under Rule 8(6) and Rule 9(1) contemplates a clear 30 days' individual notice to the borrower and also a public   notice   by   way   of   publication   in   the newspapers. In other words, while the pub ­ lication in newspaper should provide for 30 days'   clear   notice,   since   Rule   9(1)   also states   that   such   notice   of   sale   is   to   be   in accordance with the proviso to sub­rule (6) of   Rule  8,  30  days'   clear  notice  to   the   bor ­ rower should also be ensured as stipulated under  Rule 8(6) as well. Therefore, the use 32 of   the   expression   “or”   in   Rule   9(1)   should be read as “and” as that alone would be in consonance   with   Section   13(8)   of the   S ARFAESI   Act. 32.   The   other   prescriptions   contained   in the proviso to sub­rule (6) of Rule 8 relates to   the   details   to   be   set   out   in   the   newspa ­ per  publication,   one  of  which   should   be   in “vernacular language” with sufficient circu ­ lation   in   the   locality   by   setting   out   the terms   of   the   sale.   While   setting   out   the terms of the sale, it should contain the de ­ scription   of   the   immovable   property   to   be sold,   the   known   encumbrances   of   the   se ­ cured   creditor,   the   secured   debt   for   which the property is to be sold, the reserve price below   which   the   sale   cannot   be   effected, the time and place of public auction or the time   after   which   sale   by   any   other   mode would be completed, the deposit of earnest money   to   be   made   and   any   other   details which  the  authorised  officer   considers   ma ­ terial   for   a   purchaser   to   know   in   order   to judge the nature and value of the property. 33.   Such a detailed procedure while resort ­ ing to a sale of an immovable secured asset is   prescribed   under   Rules   8   and   9(1).   In our   considered   opinion,   it   has   got   a   twin objective to be achieved: 33.1.   In the first place, as already stated by us, by virtue of the stipulation contained in Section   13(8)   read   along   with   Rules   8(6) and   9(1),   the   owner/borrower   should   have 33 clear notice of 30 days before the date and time   when   the   sale   or   transfer   of   the   se ­ cured   asset   would   be   made,   as   that   alone would   enable   the   owner/borrower   to   take all efforts to retain his or her ownership by tendering   the   dues   of   the   secured   creditor before that date and time. 33.2.   Secondly, when such a secured asset of   an   immovable   property   is   brought   for sale,   the   intending   purchasers   should know the nature of the property, the extent of   liability   pertaining   to   the   said   property, any   other   encumbrances   pertaining   to   the said   property,   the   minimum   price   below which one cannot make a bid and the total liability   of   the   borrower   to   the   secured creditor.   Since,   the   proviso   to   sub­rule   (6) also   mentions   that   any   other   material   as ­ pect   should   also   be   made   known   when   ef ­ fecting the publication, it would only mean that   the   intending   purchaser   should   have entire   details   about   the   property   brought for  sale  in  order  to  rule  out  any  possibility of the bidders later on to express ignorance about  the   factors  connected  with   the   asset in question. 33.3.   Be that as it may, the paramount ob ­ jective is to  provide sufficient  time and op ­ portunity to the borrower to take all efforts to   safeguard   his   right   of   ownership   either by tendering the dues to the creditor before the date and time of the sale or transfer, or ensure   that   the   secured   asset   derives   the maximum   price   and   no   one   is   allowed   to 34 exploit   the   vulnerable   situation   in   which the borrower is placed.” 16. It   could   thus   be   seen   that   this   Court   has   held that   the   creditor   should   ensure   that   the   borrower   was clearly   put   on   notice   of   the   date   and   time   by   which   either the   sale   or   transfer   will   be   effected   in   order   to   provide   the required   opportunity   to   the   borrower   to   take   all   possible steps for retrieving his property or at least to ensure that in the process of sale, the secured asset derives the maximum benefit,   and   that   the   secured   creditor   or   anyone   on   its behalf,   is   not   allowed   to   exploit   the   situation   of   the borrower.   This  Court  held  that   Rule  9(1)  of  the  said  Rules prescribed that no sale of an immovable property under the said   Rules   should   take   place   before   the   expiry   of   30   days from   the   date   on   which   the   public   notice   of   sale   was published   in   the   newspapers   or   notice   of   sale   has   been served   to   the   borrower.   This   Court   further   held   that   the expression “or” in Rule 9(1) should be read as “and” and as such   there   should   be   clear   notice   of   30   days   between   the notice of sale to the borrower so also the publication in the 35 newspaper and the actual date of sale.  This Court held that this would serve   twin purpose.   Firstly, the owner/borrower should have clear notice of 30 days before the date and time when   the   sale   or   transfer   of   the   secured   asset   would   be made   inasmuch   as,   that   would   enable   the   owner/borrower to take all efforts to retain his or her ownership by tendering the   dues  of   the  secured   creditor   before  that   date  and  time. Secondly,   when   such   a   secured   asset   of   an   immovable property   is   brought   for   sale,   the   intending   purchasers should   know   the   nature   of   the   property,   the   extent   of liability   pertaining   to   the   said   property,   any   other encumbrances   pertaining   to   the   said   property,   the minimum price below which one cannot make a bid and the total   liability   of   the   borrower   to   the   secured   creditor.   This Court further held that the purpose of the Rule is to ensure that   the   secured   asset   derives   the   maximum   price,   and   no one   is   allowed   to   exploit   the   vulnerable   situation   in   which the borrower is placed. 17. After   referring   to   the   judgment   of   this   Court   in the   case   of   Narandas   Karsondas   v.   S.A.   Kamtam   and 36 another 7 ,   this   Court   in   the   case   of   Mathew   Varghese (supra) observed thus: “ 38.   On   a   reading   of   the   above   para ­ graphs,   we   are   able   to   discern   the   ratio to   the   effect   that   a   mere   conferment   of power  to  sell  without   intervention   of  the court   in   the   mortgage   deed   by   itself   will not deprive the mortgagor of his right to redemption,   that   the   extinction   of   the right   of   redemption   has   to   be   subse ­ quent to the deed conferring such power, that the right of redemption is not extin ­ guished  at  the  expiry  of  the   period,  that the   equity   of   redemption   is   not   extin ­ guished   by   mere   contract   for   sale   and that the mortgagor's right to redeem will survive   until   there   has   been   completion of   sale   by   the   mortgagee   by   a   registered deed.   The   ratio   is   also   to   the   effect   that the power to sell should not be exercised unless and until notice in writing requir ­ ing   payment   of   the   principal   money   has been served on the mortgagor. The above proposition   of   law   of   course   was   laid down by this Court in   Narandas Karson ­ das   [(1977) 3 SCC 247] while construing Section   60   of   the   TP   Act.   But   as   rightly contended by Mr Shyam Divan, we fail to note   any   distinction   to   be   drawn   while applying   the   abovesaid   principles,   even in   respect   of   the   sale   of   secured   assets created   by   way   of   a   secured   interest   in favour   of the  secured creditor   under  the provisions   of   the   S ARFAESI   Act,   read 7 (1977) 3 SCC 247 37 along with the relevant Rules. We say so, inasmuch   as,   we   find   that   even   while setting   out   the   principles   in   respect   of the   redemption   of   a   mortgage   by   apply ­ ing   Section   60   of   the   TP   Act,   this   Court has   envisaged   the   situation   where   such mortgage   deed   providing   for   resorting   to the   sale   of   the   mortgage   property   with ­ out   the   intervention   of   the   Court.   Keep ­ ing   the   said   situation   in   mind,   it   was held that the right of redemption will not get   extinguished   merely   at   the   expiry   of the   period   mentioned   in   the   mortgage deed. It was also stated that the equity of redemption   is   not   extinguished   by   mere contract for sale and the most important and   vital   principle   stated   was   that   the mortgagor's   right   to   redeem   will   survive until   there   has   been   completion   of   sale by   the   mortgagee   by   a   registered   deed. The   completion   of   sale,   it   is   stated,   can be  held   to   be   so  unless   and  until  notice in writing requiring payment of the prin ­ cipal   money   has   been   served   on   the mortgagor.   Therefore,   it   was   held   that until the sale is complete by registration of   sale,   the   mortgagor   does   not   lose   the right   of   redemption.   It   was   also   made clear   that   it   was   erroneous   to   suggest that   the   mortgagee   would   be   acting   as the agent of the mortgagor in selling the property. 39.   When   we   apply   the   above   principles stated with reference to Section 60 of the TP Act in respect of a secured interest in 38 a secured asset in favour of the secured creditor   under   the   provisions   of the   S ARFAESI   Act   and   the   relevant   Rules applicable,   under   Section   13(1),   a   free hand is given to a secured creditor to re ­ sort to a sale without the intervention of the   court   or   tribunal.   However,   under Section 13(8), it is clearly stipulated that the   mortgagor   i.e.   the   borrower,   who   is otherwise   called   as   a   debtor,   retains   his full right  to redeem  the property  by  ten ­ dering all the dues to the secured credi ­ tor   at   any   time   before   the   date   fixed   for sale or transfer. Under sub­section (8) of Section 13, as noted earlier, the secured asset   should   not   be   sold   or   transferred by   the   secured   creditor   when   such   ten ­ der   is   made   by   the   borrower   at   the   last moment   before   the   sale   or   transfer.   The said sub­section  also  states that no  fur ­ ther step should be taken by the secured creditor   for   transfer   or   sale   of   that   se ­ cured   asset.   We   find   no   reason   to   state that   the   principles   laid   down   with   refer ­ ence   to   Section   60   of   the   TP   Act,   which is   general   in   nature   in   respect   of   all mortgages,   can   have   no   application   in respect of a secured interest in a secured asset   created   in   favour   of   a   secured creditor, as all the abovestated principles apply on all fours in respect of a transac ­ tion   as   between   the   debtor   and   secured creditor   under   the   provisions   of the   S ARFAESI   Act.” 39 18. It   could   thus   be   seen   that   this   Court   observed that   the   equity   of   redemption   is   not   extinguished   by   mere contract   for   sale   and   that   the   mortgagor's   right   to   redeem will   survive   until   there   has   been   completion   of   sale   by   the mortgagee by a registered deed. This Court further observed that applying the principles stated with reference to Section 60   of   the   Transfer   of   Property   Act   in   respect   of   a   secured interest in a secured asset in favour of the secured creditor under  the provisions  of the   SARFAESI  Act   and the  relevant Rules applicable, a free hand  is given  to  a  secured creditor to   resort   to   a   sale   without   the   intervention   of   the   court   or tribunal.     It   has,   however,   been   held   that   under   Section 13(8),   it   is   clearly   stipulated   that   the   mortgagor,   i.e.,   the borrower,   who   is   otherwise   called   as   a   debtor,   retains   his full right to redeem the property by tendering all the dues to the   secured   creditor   at   any   time   before   the   date   fixed   for sale or transfer. This Court further held that if the tender is made by the borrower at the last moment before the sale or transfer, the secured asset should not be sold or transferred by the secured creditor.   This Court held that there was no 40 reason   as   to   why   the   general   principle   laid   down   by   this Court   in   the   case   of   Narandas   Karsondas   (supra)   with reference to Section 60 of the Transfer of Property Act could not   have   application   in   respect   of   a   secured   interest   in   a secured asset created in favour of a secured creditor.  It has been held that  the said principles will apply  on  all fours in respect of a transaction as between the debtor and secured creditor under the provisions of  the SARFAESI Act . 19. The most relevant observation of this Court could be   found   in   paragraph   53   of   the   judgment   in   the   case   of Mathew Varghese  (supra), which reads thus: “53.   We,   therefore,   hold   that   unless   and until a clear 30 days' notice is given to the borrower,   no   sale   or   transfer   can   be   re ­ sorted   to   by   a   secured   creditor.   In   the event   of   any   such   sale   properly   notified after   giving   30   days'   clear   notice   to   the borrower did not take place as scheduled for   reasons   which   cannot   be   solely   at ­ tributable   to   the   borrower,   the   secured creditor   cannot   effect   the   sale   or   trans ­ fer   of   the   secured   asset   on   any   subse ­ quent  date   by  relying  upon   the  notifica ­ tion  issued   earlier.   In  other  words,  once the sale does not take place pursuant to a   notice   issued   under   Rules   8   and   9, read   along   with   Section   13(8)   for   which 41 the   entire   blame   cannot   be   thrown   on the borrower, it is imperative that for ef ­ fecting   the   sale,   the   procedure   pre ­ scribed   above   will   have   to   be   followed afresh, as the notice issued earlier would lapse.   In that respect, the only other provi ­ sion to be noted is sub­rule (8) of Rule 8 as per   which   sale   by   any   method   other   than public   auction   or   public   tender   can   be   on such   terms   as   may   be   settled   between   the parties   in   writing.   As   far   as   sub­rule   (8)   is concerned,   the   parties  referred   to   can   only relate   to   the   secured   creditor   and   the   bor ­ rower.   It   is,   therefore,   imperative   that   for the sale to be effected under Section 13(8), the procedure prescribed under Rule 8 read along   with   Rule   9(1)   has   to   be   necessarily followed, inasmuch as that is the prescrip ­ tion of the law for  effecting the sale as has been explained in detail by us in the earlier paragraphs   by   referring   to   Sections   13(1), 13(8)   and   37,   read   along   with   Section   29 and   Rule   15.   In   our   considered   view   any other construction will be doing violence to the   provisions   of   the   S ARFAESI   Act,   in   par ­ ticular   Sections   13(1)   and   (8)   of   the   said Act.” (emphasis supplied) 20. This   Court,   in   unequivocal   terms,   held   that unless   and   until   a   clear   30   days'   notice   is   given   to   the borrower, no sale or transfer can be resorted to by a secured creditor.   It   further   held   that   in   the   event   of   any   such   sale properly   notified   after   giving   a   30   days'   clear   notice   to   the 42 borrower did not take place as scheduled for reasons, which cannot   be   solely   attributable   to   the   borrower,   the   secured creditor   cannot   effect   the   sale   or   transfer   of   the   secured asset   on   any   subsequent   date   by   relying   upon   the notification   issued   earlier.     This   Court   held   that   once   the sale does not take place pursuant to a notice issued under Rules 8 and 9, read with Section 13(8) for  which the entire blame   cannot   be   thrown   on   the   borrower,   it   is   imperative that for effecting the sale, the procedure prescribed will have to be followed afresh. 21. In   the   light   of   these   observations,   we   have   to consider the factual position in the present matter.  22. It is not in dispute that an equitable mortgage in favour of the   respondent­Bank   guaranteeing the loan taken by the borrower was in respect of four properties.  The chart showing   the   schedule   of   properties,   the   owners   (as mentioned in the First Sale Notice dated 21.1.2012) and the mode of sale is as under: “SALE NOTICE DT. 21.01.2012 ­ SCHEDULE OF PROPERTIES  S.NO. SCHEDULE PROPERTY OWNERS MODE   OF SALE 43 1 Item­A –  Vepery Property Late Mr. C. Surendran, Mr. C.Ravindran [R­2] Mrs. R. Rajalakshmi [P­6] Mr. R. Rajarajan [P­3]  Mr. R. Rajasekaran [P­2] Ms. R. Abirami [P­5] Impugned  auction sale to  Respondent No. 1 2 Item­B – Madura­ voyal  Property Late Mr. C. Surendran  Mrs. R. Sivasakthi [R­4]  Mrs. R. Rajalakshmi [P­6] Private  Treaty Sale 3 Item­C –  Chrompet Property Mrs. Shanti Sivaswamy  [R­3] Private  Treaty Sale 4 Item­ D Sholingan allur  Property Late Mr. C. Surendran  Mr. S.Karthik [P­1]  Impugned  auction sale to  Respondent No. 1 23. It   can   thus   be   seen   that   the   properties   at   Items ‘B’ and ‘C’ in the Schedule of Properties in First Sale Notice dated   21.1.2012   have   been   sold   through   a   private   treaty, and as such, the said sales are not impugned in the present appeals.   It is only the properties at Items ‘A’ and ‘D’ in the Schedule of Properties in First Sale Notice dated 21.1.2012, which   have   been   sold   consequent   to   Second   Sale   Notice dated   9.7.2012   by   public   auction   in   favour   of   the   auction purchaser,   are   impugned.       We   will   therefore   have   to 44 examine   the   correctness   of   the   submission   that   since   the Second   Sale   Notice   dated  9.7.2012   provided   for   a   period   of only 10 days, the auction sale held on 20.7.2012 is vitiated in   view   of   the   law   laid   down   by   this   Court   in   the   case   of Mathew Varghese   (supra).  For that, it will be necessary to refer   to   various   orders   passed   by   the   Tribunals   as   well   as the High Court.  24. It   is   not   in   dispute   that   the   First   Sale   Notice dated 21.1.2012 notifying auction sale on 27.2.2012 was for recovery of Rs.23,39,54,702/­ and in respect of all the four scheduled properties at  Items ‘A’, ‘B’, ‘C’ and ‘D’.   It is also not   in   dispute   that   the   First   Sale   Notice   dated   21.1.2012 provided for a clear period of 30 days’ notice.   25. It   is   pertinent   to   note   that   immediately   after   the First Sale  Notice was issued on 21.1.2012, a  Securitisation Application being S.A. No. 69 of 2012 under Section 17(1) of the SARFAESI Act came to be filed before the DRT, Chennai, by   the   appellants   and   respondent   Nos.   2   to   4.     It   will   be relevant   to   refer   to   the   interim   order   passed   by   DRT, Chennai, on 27.2.2012 in S.A. No. 69 of 2012, which reads thus: 45 “4.  The   Ld.   Counsel   for   the   applicant submitted   that   he   can   sell   the   property within   15   days   and   make   substantial payment   (entire   sale   consideration)   with the bank within 15 days and the balance amount   due   to   the   bank   will   be   settled within   one   month.   If   an   interim injunction   is   not   granted   at   this juncture,   it   will   cause   irreparable   injury to the applicants. 5.  Hence   in   the   interest   of   justice interim stay is granted for a period of 30 days   restraining   the   respondent   bank from  proceeding  further  pursuant to  the sale   notice   dated   21.01.2012   subject   to deposit   of   50%   of   the   outstanding amount   within   the   period.   For compliance call on 29.03.2012.” 26. It   could   thus   be   seen   that   the   counsel   for   the applicants   therein,   i.e.,   the   appellants   and   the   respondent Nos.  2  to  4   herein   submitted  that   the  applicants   could  sell the property within 15 days and make substantial payment, i.e., the entire sale consideration with the   respondent­Bank within   15   days,   and   the   balance   amount   due   to   the respondent­Bank   will   be   settled   within   one   month.     Acting on   the   said   statement   made   by   the   appellants   and respondent Nos. 2 to 4 , the   DRT, Chennai,  granted interim stay for a period of 30 days restraining the  respondent­Bank 46 from   proceeding   further   pursuant   to   the   First   Sale   Notice dated   21.1.2012.     However,   this   was   subject   to   deposit   of 50% of the outstanding amount within the said period.  The matter was kept for compliance on 29.3.2012.   27. It   is   not   in   dispute   that   during   the   pendency   of the   said   S.A.   No.69   of   2012,   an   amount   of   Rs.12.25   crore, which   was   received   from   the   sale   of   mortgaged   property   at Item ‘B’ through a private treaty on 28.3.2012, was remitted to the   respondent­Bank .   It is the further contention of the appellants that they had also deposited a sum of Rs.50 lakh with   the   respondent­Bank   prior   to   the   receipt   of   First   Sale Notice   dated   21.1.2012,   and   as   such,   an   amount   of Rs.12.75 crore was already paid to the respondent­Bank.   28. When   the   said   S.A.   No.69   of   2012   came   up   for final   hearing   before   the   DRT,   Chennai,   on   2.7.2012,   the DRT, Chennai, made the following observation: “As   I   said   earlier,   the   impugned   Sale Notice   was   published   in   two   dailies namely,   New   Sunday   Express   and Dinamani   on   22.1.2012.   The   applicants have   no   case   that   these   dailies   have   no wide circulation in the locality.   It is also evident   that   Sale   Notice   was   properly served to the borrower.   It is evident that there   is   clear   notice   of   30   days   from   the date   on   which   public   notice   of   sale   is 47 published   in   newspapers.     Therefore, there   is   no   violation   of   sub­rule   (1)   of Rule   9   as   contended.     Hence   I   could   not find any merit in the contention raised by the Ld. Counsel for the applicants.” 29. With these observations, S.A. No.69 of 2012 came to   be   dismissed   by   the   DRT,   Chennai,   vide   order   dated 2.7.2012. 30. After the said S.A. No. 69 of 2012 was dismissed, the   respondent­Bank   issued   a   fresh   notice   on   9.7.2012 (Second Sale Notice), thereby informing the guarantors that an   amount   of   Rs.   11,99,53,926/­   was   due   to   the respondent­Bank .  It was therefore informed that sale of the mortgaged properties at Items ‘A’, ‘C’ and ‘D’ in the Schedule of Properties in the First Sale Notice dated 21.1.2012 will be held   on   20.7.2012.     The   Schedule   of   Properties   in   the Second   Sale   Notice   dated   9.7.2012   consisted   of   three properties   out   of   four   properties   mentioned   in   the   earlier notice   dated   21.1.2012   (First   Sale   Notice)   excluding   the property   mentioned   at   item   ‘B’   in   the   First   Sale   Notice, which was sold by a private treaty on 28.3.2012.     31. The   second   round   of   litigation   starts   with   S.A. No.227 of  2012.   It is  the contention  of the  appellants  that 48 the guarantors had immediately challenged the Second Sale Notice   dated   9.7.2012   before   the   DRT,   Chennai,   by   filing S.A. No.227 of 2012 on 18.7.2012.   However, on account of some   technical   difficulties,   S.A.   No.227   of   2012   could   be first heard on 24.7.2012.  On 24.7.2012, the  DRT, Chennai, passed the following order in S.A. No.227 of 2012: “Advanced.  Both parties present.  Heard. Petitioner   agreed   to   deposit   Rs.1   crore within   2.8.2012   to   show   their   bonafides. They   want   breathing   time   to   procure prospective   purchaser   to   clear   the   entire dues   within   one   month   from   today   by selling   the   remaining   property.     They want   one   month   time   since   it   is   Aady month,   no   sale   would   be   taken   place. Hence for compliance, call on 2.8.2012.” 32. It   could   thus   be   seen   that   the   guarantors represented   to   the   DRT,   Chennai,   that   they   want   some breathing   time   to   procure   prospective   purchaser   and   that they   would   clear   the   entire   dues   of   the   respondent­Bank within   one   month   from   that   day   by   selling   the   remaining property.   33. The   matter   thereafter   came   up   for   hearing   on 7.8.2012   on   which   date   the   DRT,   Chennai,   passed   the following interim order: 49 “8. The   applicants   have   made   out   a strong   case   and   the   balance   of convenience   is   also   in   their   favour. Therefore,   interim   injunction   is   granted for   30   days   restraining   the   Authorised Officer   of   respondent   bank   from   brining the   properties   described   in   the   Schedule for   sale   consequent   upon   the   impugned Auction   Sale   Notice   dated   9.7.2012, subject   to   deposit   of   Rs.4,80,00,000/­ (Rupees   Four   Crores   Eighty   Lakhs   only) with   the   respondent   bank   within   the period, failing which this order will stand vacated.” 34. Perusal   of   the   aforesaid   interim   order   would reveal that an interim injunction was granted for a period of 30   days   restraining   the   Authorised   Officer   of   the respondent­Bank   from   bringing   the   properties   described   in the   Schedule   for   sale   consequent   upon   the   impugned   Sale Notice dated 9.7.2012.  This was made subject to deposit of Rs.4,80,00,000/­ with the respondent­Bank within the said period.   It was, however, clarified that failing  the same, the interim order would stand vacated.  The matter was kept for compliance on 10.9.2012.   35. However,   instead   of   complying   with   the   said order, the guarantors filed an application being  I.A. No.437 of   2012   in   S.A.   No.227   of   2012.     By   the   said   application, 50 they   sought   a   direction   that   the   amount   so   directed   to   be deposited (i.e. Rs.4,80,00,000/­) by the   DRT, Chennai,   vide order   dated   7.8.2012,   should   be   permitted   to   be   deposited either   in   the   purchasers   account   or   in   separate   suspense account in the Indian Overseas Bank, Kilpauk Branch. This was   on   the   pretext   of   an   ongoing   investigation   by   the   CBI with   regard   to   some   fraudulent   activities   of   the   Officers   of the   respondent­Bank . The said I.A. No.437 of 2012 came to be dismissed by the   DRT, Chennai,   on 12.9.2012.   Vide the said   order   dated   12.9.2012,   the   respondent­Bank   was granted   liberty   to   proceed   with   the   sale   and   the   main   S.A. No.227   of   2012   was   directed   to   be   posted   for   final   hearing on 20.9.2012.     36. The   orders   passed   by   the   DRT,   Chennai,   dated 7.8.2012   and   12.9.2012   came   to   be   challenged   by   the appellants and respondent Nos. 2 to 4  before the High Court of   Judicature   at   Madras   by   way   of   Civil   Revision   Petitions being   C.R.P   No.3597   of   2012   and   C.R.P.   No.3487   of   2012 respectively.   On 9.11.2012, the Madras High Court passed the following order in the said Civil Revision Petitions: 51 “2. Considering   the   submissions   made by   the   learned   senior   counsel   for   the petitioners   that   the   Petitioners   are prepared   to   pay   entire   dues   to   the   Bank including   the   amount   deposited   by   the auction   purchaser,   without   prejudice   to their   other   contentions,   and   taking   into account   the   fact   that   the   ultimate beneficiary   in   the   Bank   in   view   of   the offer of the Petitioners to make the entire payment,   we   restrain   the   bank   and   the auction   purchaser   from   taking   physical possession   of   the   properties   from   the Petitioners   and   their   tenants,   until further orders.” 37. It could thus be seen that again a representation was made to the Division Bench of the High Court that the appellants   were   prepared   to   pay   entire   dues   to   the respondent­Bank   including   the   amount   deposited   by   the auction   purchaser,   without   prejudice   to   their   other contentions.  Acting on the said representation, the Division Bench   of   the   High   Court   granted   interim   protection   to   the appellants.  38. It   appears   that   in   the   meantime   since   the property at Item ‘C’ belonging to respondent No.3 could not be   sold   in   pursuance   of   the   earlier   sale   notices,   a   third notice dated 27.9.2012 was issued in respect of property at 52 Item   ‘C’.     It   further   appears   that   in   the   said   Civil   Revision proceedings,   the   Division   Bench   of   the   Madras   High   Court was informed about the said sale notice and the appellants again made a representation that they were willing to make payment of the entire amount.  It will be relevant to refer to the following part of the order passed by the Division Bench of   the   Madras   High   Court   dated   15.11.2012   in   the   Civil Revision proceedings: “5. Taking   into   consideration   the affidavit   filed   by   the   Petitioners   agreeing to   pay   the   entire   amount   within   90   days and   part   payment   of   Rs.4,80,00,000/­ within   45   days   and   also   in   view   of   the submission made by the Bank that there would be no bidders in case permission is not   granted   to   confirm   the   bid,   we   stay the   auction   scheduled   to   be   held   on Friday 16 November 2012.”   39. When   the   Civil   Revision   Petitions   were   listed   on 8.1.2013,   the   Division   Bench   of   the   Madras   High   Court passed the following order: “2. The   learned   senior   counsel   for   the petitioners submitted that, the petitioners have now identified a purchaser by name Redbrick   Realtors   Private   Limited   and they   have   agreed   to   purchase   the property   at   Old   No.99,   New   No.51,   Anna Salai,   Nagalkeni,   Pammal   Village, Chromepet,   Chennai­44   (Item   No.4)   for   a 53 total   consideration   of   Rs.12   crores.     The prospective   purchaser   has   taken   a demand  draft  for  a   sum   of  Rs.75  lakh   in the   name   of   respondent   Bank.     Even though   the   prospective   purchaser   has agreed   to   settle   the   remaining   amount within   a   period   of   sixty   days,   during   the course   of   submission,   the   representative of   the   prospective   purchaser   sought   90 days   time   to   pay   the   remaining   amount. The   prospective   purchaser   agreed   to   file an affidavit indicating that a sum of Rs.6 crore will be paid  on  or  before  28.3.2013 and   the   balance   amount   will   be   paid   on or before 26.4.2013. …  … … 5. The   Director,   Redbrick   Realtors Private   Limited,   is   directed   to   file   an affidavit   indicating   that   a   sum   of   Rs.6 crores   would   be   paid   by   26   March   2013 and   the   balance   of   Rs.5.25   crore   would be   paid  on   or   before   26   April   2013.     The affidavit   should   contain   a   clear undertaking   that   in   case   of   failure   to adhere   to   the   time   limit,   the   purchase has no objection for forfeiting the amount of Rs.75 lakhs.” 40. On,   22.1.2013,   the   Division   Bench   passed   the following order: “2. Pursuant to our earlier orders dated 8.1.2013   and   11.1.2013,   the   Bank   is permitted   to   appropriate   the   amount   of Rs.75   lakhs   towards   the   loan   account   of M/s Ace Concrete Pvt. Ltd.  Similarly, the amount   of   Rs.6   crore   payable   by   the prospective   purchaser,   as   per   our   earlier 54 order dated 8.1.2013 shall be paid to the loan   account   of   M/s   Ace   Concrete   Pvt. Ltd.     On   such   payment,   the   Bank   is permitted   to   appropriate   the   said amount.” 41. It   appears   that   during   the   pendency   of   the proceedings   before   the   High   Court,   the   mortgaged   property at   Item   ‘C’   was   sold   by   a   private   treaty,   and   an   amount   of Rs.   9   crore   was   paid   by   the   purchaser   M/s.   Redbrick Realtors   Private   Limited   on   different   dates.     It   is   also   the contention   of   the   appellants   that   an   amount   of   Rs.3   crore was   deposited   on   2.4.2013   by   late   Shri   C.   Surendran   in compliance of the undertaking given to the High Court.   42. When   the   said   Civil   Revision   Petitions   came   up for hearing on 30.4.2013, a grievance was made on behalf of the   auction   purchaser   that   even   after   issuance   of   sale certificate, he was not able to enjoy the fruits of the sale.  It was also contended that the guarantors were collecting huge amount   of   rent   of   more   than   Rs.4   lakh,   and   though   the auction   purchaser   was   the   owner   of   the   property,   he   was deprived   of   the   same.   It   will   be   relevant   to   refer   to   the 55 following   observations   of   the   Division   Bench   in   the   said order dated 30.4.2013 passed in the Civil Revision Petitions: “….According to him, even after  issuance of   sale   certificate,   as   early   as   on 30.09.2012, they are not able to enjoy the fruits   of   the   sale.     Further,   according Petitions,   if   the   petitioner   is   allowed   to collect   rent   from   the   premises   in question,   they   have   to   face   hardship   in getting   back   the   rent   collected   by   the petitioner   during   the   pendency   of   the Civil   Revision   Petitions.     In   view   of   this, we are of the opinion that ends of justice will be met by directing the petitioners to deposit   the   amount   collected   by   way   of rent   before   the   Debt   Recovery   Tribunal No.III, Chennai.  2. Consequently,   the   petitioner   is directed   to   deposit   the   amount   collected by   way   of   rent   before   the   Debt   Recovery Tribunal No.III, Chennai.” 43. It   will   be   further   relevant   to   note   that   it   was sought   to   be   urged   on   behalf   of   the   respondent­Bank   that balance   amount   of   Rs.4.48   crore   was   lying   with   the respondent­Bank.     However,   the   EPF   and   ESI   authorities were   pressuring   to   make   payment   to   them.     The   Division Bench   of   the   High   Court   vide   order   dated   30.4.2013 therefore directed that status quo be maintained with regard to the said amount.   56 44. The   said   Civil   Revision   Petitions   were   finally heard   and   dismissed   by   the   Division   Bench   of   the   High Court   on   29.7.2013.   While   dismissing   the   said   Civil Revision   Petitions,   the   Division   Bench   of   the   High   Court observed thus: “10. Under   such   circumstances,   after the   confirmation   of   sale   and   after   the issue  of  sale  certificate, when  that  issue is   not   before   this   Court,   certainly,   we cannot   entertain   the   request   of   the learned Senior Counsel appearing for the petitioners to set aside the sale. Further, as pointed out earlier, with regard to the orders   which   are   under   challenge   in these   Civil   Revision   Petitions,   no infirmity has been brought to the notice, of   this   Court.   Consequently,   both   the Civil   Revision   Petitions   are   dismissed. Connected   Miscellaneous   Petitions   are closed.  Further,   this   Court   is   constrained to   impose   costs   of   Rs.   5,000/­   on   the petitioners,   payable   to   the   Chief   Justice Relief  fund,  far   the   reason   that,   though, from the very beginning of the argument, it   was   brought   to   the   notice   of   the learned Senior Counsel appearing for the petitioners   that   this   Court   cannot entertain   any   submission   regarding   the, alleged   irregularity   or   illegality   in   the sale   effected   and   this   Court   cannot   set aside the sale also in the absence of any challenge   to   the   same,   this   Court   has 57 been   pressurized   by   the   learned   Senior Counsel   appearing   for   the   petitioners   to grant   the   relief   of   setting   aside   the sale   ,and   by   this,   in   the   considered opinion   of   this   Court,   the   time   of   this Court has been wasted, Whatever be the length   of   time   consumed   in   advancing arguments   with   regard   to   the   relief sought   in   the   Civil   Revision   Petitions, certainly, arguments have to be heard by this   Court,   But,   arguments   at   length cannot   be   allowed   for   a   relief   which   is not   sought   in   these   Civil   Revision Petitions.” 45. It   could   thus   be   seen   that   the   Division   Bench   of the   High   Court   also   imposed   costs   of   Rs.5,000/­   on   the petitioners   therein   as   it   was   of   the   view   that   the   learned counsel for the petitioners therein had exceeded in his limit while arguing the matter.  46. Litigation did not stop right there, rather it came upto this Court by way of Special Leave Petition (Civil) Nos. 28402   and   28403   of   2013.   This   Court   vide   order   dated 7.7.2014   in   the   said   Special   Leave   Petitions,   passed   the following order: “Issue   notice   confined   to   the   question   as to   whether   any   excess   payment   made   by the   petitioners   is   to   be   refunded   by   the bank.   We also direct the Debts Recovery Appellate   Tribunal   to   dispose   of   the appeal,   M.A.   (S.A.)   No.70/2014, 58 expeditiously  preferably  within a month’s time.” 47. It could  thus  be seen  that this  Court had  issued notice   confined   only   to   the   question   as   to   whether   any excess   payment   made   by   the   petitioners   therein   was   to   be refunded by the respondent­Bank.  This Court also directed the   DRAT,   Chennai   to   dispose   of   the   appeal,   M.A.   (S.A.) No.70/2014, expeditiously preferably within a month’s time. 48. The   said   Special   Leave   Petitions   subsequently were   permitted   to   be   withdrawn   by   this   Court   vide   order dated 17.4.2015, which reads thus: “The special leave petitions are permitted to be withdrawn. Since,   the   special   leave   petitions   are withdrawn,   there   is   no   impediment   for the Tribunal to pass final orders.” 49. It   appears   that   in   the   meantime   on   21.6.2013 since   the   appellants   and   respondent   Nos.   2   to   4   were unrepresented,   the   S.A.   No.227   of   2012   came   to   be dismissed   in   default   by   the   DRT,   Chennai.   An   application being  M.A. No.112 of  2013 was  preferred  by   the appellants and respondent Nos. 2 to 4 to recall the said dismissal order dated   21.6.2013.     The   said   application   was   rejected   by   the 59 DRT, Chennai, vide order  dated 20.9.2013.   The said order came   to   be   challenged   by   the   appellants   and   respondent Nos. 2 to 4 before the High Court by filing C.R.P. No.4410 of 2013.  However, the said C.R.P. No.4410 of 2013 came to be disposed of by the High Court with liberty to the appellants and respondent Nos. 2 to 4 to approach the DRAT, Chennai. It   further   appears   that   the   appellants   and   the respondent  Nos.  2 to  4 approached the  DRAT, Chennai,  by filing   M.A.   (S.A.)   No.70   of   2014.     The   DRAT,   Chennai,   vide order dated 10.7.2014 allowed the said M.A. (S.A.) No.70 of 2014 and directed the DRT, Chennai, to restore S.A. No.227 of 2012 and dispose of the same in accordance with law as expeditiously as possible. 50. It   also   appears   from   the   record   that   there   were certain   proceedings   initiated   at   the   instance   of   the   auction purchaser   praying   for   transfer   of   the   proceedings   from   the DRT­III, Chennai, which was seized of S.A. No.227 of 2012, which   reached   upto   the   High   Court,   wherein   the   auction purchaser could not succeed.  51. It   appears   from   the   record   that   in   the   meantime the   third   respondent­Shanthi   Sivasamy   filed   I.A.   No.903   of 60 2016   in   S.A.   No.227   of   2012   seeking   refund   of   the   excess amount   of   Rs.4.48   crore   lying   with   the   respondent­Bank claiming that she was the owner  of the mortgaged property situated at  Chrompet, Chennai, that  was sold and that  the excess   money   lying   with   the   respondent­Bank   belonged   to her. 52. The third round of litigation begins with the order passed by DRT, Chennai, dated 25.6.2018 in S.A. No.227 of 2012 in pursuance of the order of the DRAT, Chennai, dated 10.7.2014   restoring   S.A.   No.227   of   2012.   The   relevant paragraphs   of   the   order   dated   25.6.2018   passed   by   the DRT, Chennai, in S.A. No.227 of 2012 read thus: “10.8 From   the   perusal   of   records and   written   submissions   filed   by   all   the parties,   It   is   evident   that   the   first respondent   bank   did   not   follow   the procedure   as   far   as   the   subject impugned   sale   notice   is   concerned   as warranted   under   law   and   it   is   settled principle   of   law   that   every   notice   of   sale shall have a distinct cause of action and hence   requires   the   statutory   compliance of   Rule   9(1)   of   the   Security   Interest (Enforcement)   Rules,   2002,   which mandates   issuance   of   30   days   clear notice   to   the   borrowers   before   initiating the   process   of   sale.   As   the   respondent bank   has   failed   to   adhere   to   the   same, 61 the   sale   notice   dated   9.7.2012 scheduling   the   sale   on   20.7.2012   is riddled with infirmity and hence is liable to   be   set   aside.   Accordingly,   owing   to infirmities the sale notice dated 9.7.2012 is   set   aside,   Consequent   to   which,   the sale   purported   to   have   been   conducted and   confirmed   in   favour   of   the   second respondent over Item 'A' and 'C' schedule properties is also set aside. Point 8 (III) 11.0  In the result SA No. 227/2012 is   allowed   setting   aside   the   sale   notice' dated  9.7.2012 and  the  consequent  sale of Item 'A' and 'C' schedule properties of the   subject   impugned   sale   notice   with costs   of   Rs.∙   50,000   /­   payable   by   the 1st respondent bank to the appellant for willfully   violating   the   provisions   of   law and   continuing   their   allegation   on   the same   ground   for   several   years   without conceding   to   their   defect   and   correcting themselves   at   the   first   opportune   time, This   fact   is   evident,   when   the   same respondent   bank,   in   the   same   matter, had   got   issued   yet   another   sale   notice trying   to   bring   the   Item   'B'   schedule mentioned   property   of   the   subject impugned   sale   notice   by   a   sale   notice dated   27.9.2012   scheduling   the   sale   to 30.10.2012,   which   concludes   that   the first   respondent   bank   is   very   much aware  of the  compliance of  provisions of law,   but   had   willfully,   exhibited   their disrespect   for   the   same,   owing   to   which imposition   of   costs   is   necessitated   as   a deterrent and not to repeat the same.  62 11. l  Further,   in   view   of   the foregoing,   the   First   Respondent   bank   is directed   to   refund   the   amounts   as received   from   the   2 nd respondent/auction   purchaser   together with   interest   @   10%   p.a.   (simple)   from the   respective   dates   of   receipt   till   the date of payment in full. 11.2  The further facts of the case is that   during   the   pendency   of   these proceedings,   the   appellants   had augmented   funds   to   the   tune   of   Rs. 5,23,92,946/­   and   remitted   the   same. Both parties viz., the appellants and the 1 st   respondent   bank   had   filed   their calculation   memos   into   this   Tribunal, where   under   it   has   been   commonly conceded to  and  accepted that  a sum  of Rs. 4,48,00,000/­ being the surplus sale proceeds of 'B' schedule property is lying with   the   bank   from   the   date   of   deposit by   the   auction   purchaser   of   item   'B' schedule   property,   which   was   sold pursuant   to   the   sale   notice   dated 27.09.2012   scheduling   the   auction   sale to 30.10.2012, and which sale was never challenged   and   thus   attained   finality. Therefore,   the   1 st   respondent   bank   is directed   to   refund   the   said   sum   of   Rs. 4,48,00,000/­ (sic however, a sum of Rs. 4,46   crores   is   claimed   by   the   4 th appellant   in   IA  No.   903/2013)   to   the  4 th appellant   herein,   who   is   the owner/mortgagor   of   the   said   Item   'B' schedule   property   since   that   is   the property   which   has   been   sold   for recovering   the   overdue   amounts   after 63 adjusting   the   payments   made   by   the appellants,   together   with   subsequent interest   @   10%   p.a.   (simple)   from   the date   of   receipt   till   the   date   of   actual payment by the 1 st  respondent bank.” 53. It   could   thus   be   seen   that   the   DRT,   Chennai, came   to   the   conclusion   that   the   notice   dated   9.7.2012, scheduling   the   sale   on   20.7.2012,   was   contrary   to   the provisions   as   contained   in   Rule   9(1)  of   the   said  Rules,   and as   such,   was   liable   to   be   set   aside.   Consequently,   the   sale purported to  have been  conducted and confirmed in  favour of   the   auction   purchaser   over   Item   ‘A’   and   Item   ‘C’ properties   in   the   Schedule   of   Properties   in   Second   Sale Notice   dated   9.7.2012   was   also   set   aside.     Vide   the   said order   dated   25.6.2018,   the   DRT,   Chennai,   directed   the respondent­Bank   to   refund   the   amounts   as   received   from the   auction   purchaser   together   with   interest   at   the   rate   of 10%   per   annum.     The   DRT,   Chennai,   also   directed   the respondent­Bank   to   refund   sum   of   Rs.4.48   crore   with interest   at   the   rate   of   10%   per   annum   to   respondent   No.3, who   was   the   owner   and   mortgagor   of   the   property   sold pursuant to the notice dated 27.9.2012.  While allowing S.A. 64 No. 227 of 2012, the DRT, Chennai, had also imposed costs of Rs.50,000/­ on the respondent­Bank.  54. Being   aggrieved   thereby,   the   auction   purchaser as   well   as   the   respondent­Bank   approached   the   DRAT, Chennai, by filing R.A. (S.A.) No.141 of 2018 and R.A. (S.A.) No.143   of   2018   respectively.     Vide   common   order   dated 6.9.2019,   the   DRAT,   Chennai,   allowed   the   said   appeals. The   DRAT,   Chennai,   reversed   the   order   of   the   DRT, Chennai,   dated   25.6.2018   insofar   as   setting   aside   the   sale and   imposition   of   costs   is   concerned.     However,   insofar   as direction to pay amount of Rs.4.48 crore with interest at the rate of 10% per annum to respondent No.3 is concerned, the same was maintained.  55. Being   aggrieved   thereby,   four   writ   petitions   were filed before the Madras High Court; two writ petitions being Writ   Petition   Nos.   28034   and   28036   of   2019   were   filed   by the   appellants   and   two   writ   petitions   being   Writ   Petition Nos.   30710   and   30712   of   2019   were   filed   by   the   auction purchaser.  The writ petitions filed by the auction purchaser was   with   limited   grievance   that   though   he   had   purchased the   properties,   he   was   deprived   of   the   rent   realised 65 therefrom   since   2012   onwards,   and   therefore,   either   the borrowers or the respondent­Bank should be directed to pay him the rent realized from the properties purchased by him in   the   year   2012   or   in   the   alternative,   to   set   aside   the auction   and   refund   the   amount   deposited   by   him   with interest.     Insofar   as   the   present   appellants   are   concerned, they   were   aggrieved   by   the   finding   of   the   DRAT,   Chennai, reversing   the   order   passed   by   the   DRT,   Chennai,   setting aside the sale.   56. It   will   be   relevant   to   note   that   this   Court   in   the case of  Mathew Varghese  (supra) itself has held that in the event   of   any   such   sale   properly   notified   after   giving   a   30 days'   clear   notice   to   the   borrower   does   not   take   place   as scheduled for the reasons, which are not solely attributable to the borrower, then the secured creditor cannot effect the sale   and   he   will   have   to   initiate   the   procedure   de   novo. Therefore,   the  question,   that   will  have   to   be   considered,  is, as to whether the sale, which was notified as per the notice dated   21.1.2012,   could   not   take   place   on   the   date 66 scheduled   in   the   said   notice   for   the   reasons,   which   are solely attributable to the guarantors or not.   57. It could be seen that immediately after the notice was   issued   on   21.1.2012,   the   guarantors   approached   the DRT,   Chennai,   by   way   of   S.A.   No.69   of   2012.   The guarantors   gave   an   impression   to   the   DRT,   Chennai,   that they   can   sell   the   property   within   15   days   and   make   the payment   of   the   entire   consideration   within   15   days,   and that the balance amount could be settled within one month. Acting   on   the   representation   of   the   guarantors ,   the   DRT, Chennai,   vide   order   dated   27.2.2012   granted   interim   stay for   a   period   of   30   days,   restraining   the   respondent­Bank from   proceeding   further,   pursuant   to   the   sale   notice   dated 21.1.2012.   However, this  was subject to  deposit  of 50% of the   outstanding   amount   within   the   said   period.     It   could thus   be   seen   that   the   sale   as   per   the   notice   dated 21.1.2012,   which   was   scheduled   to   take   place   on 27.2.2012,   could   not   take   place   on   the   scheduled   date   on account   of   interim   orders   passed   by   the   DRT,   Chennai, which were passed on the representation of the guarantors. 67 58. It   is   not   in   dispute   that   notice   dated   21.1.2012 clearly  provided a 30 days’ period as prescribed in the said Rules.     It   is   also   not   in   dispute   that   as   per   the representation   made   to   the   DRT,   Chennai,   on   27.2.2012, the   appellants   did   not   settle   the   entire   amount   within   a period   of   one   month.     It   appears   that   S.A.   No.69   of   2012 was   pending   till   2.7.2012   and   it   came   to   be   dismissed   on the   said   date,   i.e.,   2.7.2012.     In   the   meanwhile,   the appellants had sold the property at Item ‘B’ in the Schedule of   Properties   in   the   First   Sale   Notice   dated   21.1.2012 through   a   private   treaty   for   an   amount   of   Rs.12.25   crore, and   the   said   amount   was   deposited   with   the   respondent­ Bank.   However, it is not in dispute that the entire claim of the   respondent­Bank   was   not   satisfied   till   2.7.2012   on which   date   the   DRT,   Chennai,   dismissed   S.A.   No.69   of 2012. 59. After dismissal of S.A. No.69 of 2012 on 2.7.2012 by the DRT, Chennai, a fresh notice dated 9.7.2012 (Second Sale   Notice)   came   to   be   issued   by   the   respondent­Bank   to the appellants. In the said notice, the Schedule of Properties 68 was   the   same   as   that   in   the   First   Sale   Notice   dated 21.1.2012,   except   the   property   at   Item   ‘B’,   which   was   sold through   a   private   treaty.     Therefore,   in   the   Second   Sale Notice dated 9.7.2012, the property at Item ‘C’ became Item ‘B’   and   the   property   at   Item   ‘D’   became   Item   ‘C’.     The amount   claimed   in   the   Second   Sale   Notice   dated   9.7.2012 was Rs.11,99,53,926/­, i.e., the amount claimed in the First Sale   Notice   dated   21.1.2012   minus   the   amount   realized from the sale of property at Item ‘B’ through a private treaty. 60. It could thus be seen that the Second Sale Notice dated   9.7.2012   was   in   continuation   of   the   proceedings   of the First Sale Notice dated 21.1.2012, which sale could not be effected only on account of the interim orders passed by the   DRT,   Chennai,   on   the   representation   made   by   the appellants and respondent Nos. 2 to 4.   It could further be seen that even in view of the law laid down by this Court in the   case   of   Mathew   Varghese   (supra),   since   the   sale scheduled  on  27.2.2012,  as per  the  First  Sale  Notice  dated 21.1.2012, could not be held due to the reasons attributable solely   to   the   guarantors,   there   was   no   necessity   of   again 69 following   the   same   procedure   of   providing   a   30   days’   clear notice.     In   any   case,   the   respondent­Bank   issued   a   fresh Second   Sale   Notice   on   9.7.2012   to   the   appellants, scheduling   the   sale   on   20.7.2012.     There   is   a   substantial distinction of facts in the present case as compared to those in   the   case   of   Mathew   Varghese   (supra).     In   the   case   of Mathew   Varghese   (supra)   after   the   dismissal   of   S.A.,   the respondent­Bank had surreptitiously accepted the tender of the   auction   purchaser   on   the   very   next   day   of   dismissal   of S.A.   without   issuing   a   notice   to   the   guarantors/borrowers and also confirmed the sale, and only after the confirmation of   sale   and   receipt   of   the   entire   amount,   informed   the borrowers/guarantors about the sale being confirmed.   It is not   the   case   here.     In   the   present   case,   after   the   S.A.   was dismissed on 2.7.2012, the respondent­Bank again issued a fresh Notice on 9.7.2012 scheduling the sale on 20.7.2012.   61. The   facts   in   the   case   of   Mathew   Varghese (supra)   are   also   distinguishable   inasmuch   as   though between the date of publication of notice in the newspapers and the date scheduled for sale, a clear 30 days’ period was 70 provided,   but   insofar   as   the   individual   notice   to   the borrowers/guarantors and the date scheduled for sale, a 30 days’   clear   period   was   not   provided.     And   this   was   with regard   to   the   very   first   notice.     On   the   aforesaid   premise, this   Court   in   the   case   of   Mathew   Varghese   (supra)   held that   the word ‘or’ used in Rule 9 of the said Rules will have to be read as ‘and’, and that there should be a clear 30 days’ period   between   the   date   of   publication   of   notice   in   the newspapers   as   well   as   individual   notice   to   the borrower/guarantor   and   the   date   scheduled   for   sale . Clearly, in the present case, there has been compliance with the   same,   insofar   as   the   first   notice   is   concerned,   whereas in   the   case   of   Mathew   Varghese   (supra),   there   was   no   30 days’ period between individual notice and the date of sale.   62. The   matter   does   not   rest   at   that.     Immediately after   the   Second   Sale   Notice   dated   9.7.2012   is   issued,   the appellants   along   with   respondent   Nos.   2   to   4   filed   S.A. No.227   of   2012   challenging   the   notice   dated   9.7.2012. There is some dispute between the parties with regard to the date   on   which   the   said   S.A.   No.227   of   2012   was   filed. 71 However,   in   the   light   of   the   view   that   we   are   taking,   the same would not be relevant.   63. When   the   matter   (S.A.   No.227   of   2012)   came   up for   hearing   before   the   DRT,   Chennai,   on   24.7.2012,   a representation   was   made   by   the   appellants   to   the   DRT, Chennai,   that   they  wanted   some   breathing   time   to   procure prospective   purchaser   to   clear   the   entire   dues   within   one month from the said date by selling the remaining property. The said S.A. No.227 of 2012 thereafter came up for hearing before   the   DRT,   Chennai,   on   7.8.2012.     On   the   said   date, the DRT, Chennai, passed an order of interim injunction for a   period   of   30   days   restraining   the   respondent­Bank   from giving   effect   to   the   sale   notice   dated   9.7.2012   subject   to deposit   of   Rs.4.80   crore   within   the   said   period   of   30   days. The   said   order   dated   7.8.2012   also   made   it   clear   that   on failure   to   make   such   payment,   the   said   order   would   stand vacated.   64. It is not in dispute that in pursuance of the said order dated 7.8.2012, the appellants have not deposited the amount   of   Rs.4.80   crore   within   30   days.     It   is   to   be   noted that the order dated 7.8.2012 was self­operative.  On failure 72 on   the   part   of   the   appellants   to   deposit   the   amount   of Rs.4.80 crore prior to 7.9.2012, the interim injunction stood automatically vacated.     It could thus be seen that even on this   occasion,   the   appellants   had   an   opportunity   for redemption   of   the   mortgage   and   clearing   their   properties from   encumbrances.   However,   the   appellants,   even   during this period, did not avail of the said opportunity.   65. It   is   to   be   noted   that   in   the   meanwhile,   the auction   purchaser   had   bid   for   the   properties   at   Items   ‘A’ and   ‘C’   in   the   Schedule   of   Properties   in   the   Second   Sale Notice dated 9.7.2012 (i.e. the properties at Items ‘A’ and ‘D’ in  the  Schedule of  Properties in  the  First Sale  Notice dated 21.1.2012).   In the said sale, which was held on 20.7.2012, the auction purchaser was the successful bidder having bid for   Rs.1,45,66,000/­   and   Rs.3,40,55,000/­   respectively,   in all totaling to Rs.4,86,21,000/­. Upon payment of the entire amount,   the   sale   was   confirmed   on   21.7.2012.     Not   only that,   the   sale   was   duly   registered   on   14.9.2012   after   the auction   purchaser   had   spent   a   sum   of   Rs.38,89,880/­ towards the registration charges.   It is to be noted that the 73 appellants   instead   of   complying   with   the   directions,   had filed   I.A.   No.437   of   2012   in   S.A.   No.227   of   2012   seeking certain   directions   with   regard   to   deposit   of   the   amount   in some   other   account.     The   DRT,   Chennai,   vide   order   dated 12.9.2012,   dismissed   the   said   I.A.   No.437   of   2012,   and thereby,   granted   liberty   to   the   respondent­Bank   to   proceed with the sale.   It is only thereafter, that the sale came to be registered in favour of the auction purchaser on 14.9.2012. It is, thus, clear that the sale came to be registered in favour of   the   auction   purchaser   in   view   of   the   liberty   granted   by the DRT, Chennai, in its order dated 12.9.2012.   66. Even   thereafter,   the   guarantors   continued   with their effort to prolong the proceedings.  Various orders came to   be   passed  in   the   Civil   Revision   Petitions,  which   we   have already referred to hereinabove.  In one of the orders passed by   the   High   Court,   i.e.,   the   order   dated   30.4.2013,   the appellants   were   also   directed   to   deposit   the   amount collected   by   way   of   rent   before   the   DRT,   Chennai.     Finally, finding   that   after   the   confirmation   of   sale   and   after   the issuance   of   the   sale   certificate,   the   Court   could   not 74 interfere,   the   said   Civil   Revision   Petitions   came   to   be dismissed on 29.7.2013.   67. Being   aggrieved   thereby,   the   appellants approached   this   Court   by   way   of   Special   Leave   Petition (Civil)   Nos.   28402   and   28403   of   2013,   wherein   this   Court issued   notice   vide   order   dated   7.7.2014.     The   said   Special Leave   Petitions   subsequently   were   permitted   to   be withdrawn   by   this   Court   vide   order   dated   17.4.2015. However, in view of the observations made by this Court in its order dated 7.7.2014, the M.A. No.70 of 2014, which was filed before the DRAT, Chennai, challenging the order of the DRT,   Chennai   dated   20.9.2013   refusing   to   restore   the   S.A. No.227 of 2012, which was dismissed in default, was heard on   10.7.2014   and   the   S.A.   No.227   of   2012   was   restored   to the   file.   As   already   pointed   out   hereinabove,   the   said   S.A. No.227   of   2012   was   allowed   by   the   DRT,   Chennai,   vide order   dated   25.6.2018,   which   order   was   reversed   by   the DRAT, Chennai, vide order dated 6.9.2019, and the order of the DRAT, Chennai, dated 6.9.2019 was maintained by the 75 High   Court   vide   the   impugned   judgment   and   order   dated 18.11.2019.   68. It   could   thus   be   seen   that   the   appellants   had more than one opportunity for  redemption of the mortgage. However, from their conduct, it appears that they were only interested   in   protracting   the   litigation.     It   is   the   appellants at   whose   intervention   and   on   whose   incorrect representation, the sale, which was scheduled to be held on 27.2.2012   in   pursuance   of   the   notice   dated   21.1.2012, could not be held.   Even after the dismissal of S.A. No.69 of 2012   on   2.7.2012,   the   respondent­Bank   again   issued   a Second   Sale   Notice   on   9.7.2012   scheduling   the   sale   on 20.7.2012   in   which   the   auction   purchaser   emerged   as   a successful   bidder.     It   is   thus   clear   that   the   appellants   had enough time from 21.1.2012 till 2.7.2012 for redemption of their   mortgaged   properties.     However,   they   did   not   avail   of that opportunity.  Even after the auction purchaser emerged successful   in   the   bid   and   had   paid   the   bid   money,   an opportunity   was   given   by   the   DRT,   Chennai,   vide   order dated   7.8.2012,   to   the   appellants   to   deposit   the   amount   of 76 Rs.4.80   crore   within   one   month.   However,   without complying   with   the   same,   the   appellants   continued   with their   dilatory   tactics   by   filing   an   application   being   I.A. No.437   of   2012   in   S.A.   No.227   of   2012.       Even   thereafter, they continued with the proceedings before the High Court, wherein certain interim orders were passed, and finally, the High Court, finding that in view of the sale being confirmed and   the   sale   being   registered   no   interference   could   be warranted, dismissed the Civil Revision Petitions. Thereafter again,   they   approached   this   Court   by   way   of   Special   Leave Petitions,   which   were   subsequently   withdrawn.         Ideally, the litigation ought to have stopped at least at that stage.   69. However,   after   the   M.A.   No.70   of   2014   was allowed   and   the   S.A.   No.227   of   2012   was   restored,   it   gave fresh lease to the litigation, wherein the S.A. No.227 of 2012 was   allowed   by   the   DRT,   Chennai.     The   order   of   the   DRT, Chennai, was reversed by the DRAT, Chennai, which was in turn upheld by the High Court vide the impugned judgment. 70. As   we   have   already   discussed   hereinabove,   the facts in the case of  Mathew Varghese  (supra) and the facts in the present case are totally different. In any case, in view 77 of   the   observations   made   in   paragraph   53   of   the   judgment of   this   Court   in   the   case   of   Mathew   Varghese   (supra),   we are   of   the   view   that   since   the   sale   scheduled   on   27.2.2012 in   pursuance   to   the   notice   dated   21.1.2012   could   not   be held   on   account   of   the   reasons   solely   attributable   to   the appellants/guarantors, there was no necessity to provide 30 days’   period   in   the   Second   Sale   Notice   dated   9.7.2012, which   was   in   continuation   of   the   First   Sale   Notice   dated 21.1.2012. 71. Insofar as the reliance placed on the judgment of this Court in the case of   J. Rajiv Subramaniyan  (supra) is concerned, the said judgment relies on the judgment of this Court   in   the   case   of   Mathew   Varghese   (supra) .     However, on   facts,   the   issue   in   the   said   case   was   different.     In   the said   case,   the   property   was   sold   by   the   respondent­Bank through a private treaty.   This Court found that there were no   terms   settled   in   writing   between   the   borrowers   and   the Bank   that   the   sale   can   be   effected   by   a   private   treaty,   and as such, it was in violation of the provisions of Rule 8 (8) of the said Rules.   78 72. In   the   case   of   Vasu   P.   Shetty   (supra),   after   the first notice was issued, the same was challenged before the High   Court.     Though   the   High   Court   did   not   grant   stay against   the   scheduled   auction,   it   granted   stay   against   the confirmation of sale.   It was the Bank’s case therein that in view   of   the   partial   stay   order   by   the   High   Court,   nobody came forward to participate in the auction and the exercise went   into   futility.     After   dismissal   of   the   writ   petition,   it came   to   the   notice   of   the   Bank   that   there   were   other encumbrances   on   the   property,   which   required   the   reserve price   to   be   changed.   Thereafter,   there   were   proposals exchanged between the Bank and the borrower with regard to One Time Settlement (‘OTS’). On failure to arrive at OTS, a   fresh   notice   came   to   be   issued.     In   the   said   notice,   the mandatory   period   of   30   days   from   the   date   of   publication was   not   provided.     The   matter   was   proceeded   in   this background.   73. The   present   case   is   totally   on   different   facts. Though   the   appellants   had   ample   opportunities   for 79 redemption   of   mortgage,   they   failed   to   avail   of   the   said opportunities.   74. Even   if   viewed   from   another   angle,   the   claim   of the   appellants   is   not   sustainable.   The   two­judges   Bench   of this   Court   in   the   case   of   Mathew   Varghese   (supra) ,   has heavily relied on the judgment of the three­judges Bench of this Court in the case of   Narandas Karsondas   (supra).   It has   been   held   by   this   Court   in   the   case   of   Narandas Karsondas   (supra),   that   the   right   of   redemption,   which   is embodied   in   Section   60   of   the   Transfer   of   Property   Act,   is available   to   the   mortgagor   unless   it   has   been   extinguished by   the   act   of   parties.     It   has   been   held,   that   only   on execution   of   the   conveyance   and   registration   of   transfer   of the   mortgagor’s   interest   by   registered   instrument,   that   the mortgagor’s right of redemption will be extinguished.  In the present   case,   the   DRT,   Chennai,   vide   order   dated 12.9.2012,   had   granted   liberty   to   the   respondent­Bank   to proceed   with   the   sale.     The   sale   came   to   be   registered   in favour of the auction purchaser on 14.9.2012.   As such, in any   case,   the   mortgagor’s   right   of   redemption   stood 80 extinguished   on   14.9.2012.     The   Division   Bench   of   the Madras   High   Court   had,   therefore,   rightly   dismissed   the Civil   Revision   Petitions,   vide   order   dated   29.7.2013.     The said order of the Madras High Court dated 29.7.2013 came to   be   challenged   before   this   Court   by   way   of   Special   Leave Petitions.  This Court, vide order dated 7.7.2014, had issued limited notice in the said Special Leave Petitions.   However, vide order dated 17.4.2015, the said Special Leave Petitions came to be dismissed as withdrawn.  It is in the third round of litigation, that the DRT, Chennai, allowed the S.A. No.227 of   2012,   vide   order   dated   25.6.2018.     Applying   the   law,   as laid in the case of  Narandas Karsondas  (supra) and in the case of   Mathew Varghese   (supra) , the order passed by the DRT,   Chennai,   dated   25.6.2018,   was   not   sustainable insofar   as   setting   aside   the   sale   notice   dated   9.7.2012   and the   consequent   sale.     The   DRAT,   Chennai,   has   rightly reversed   the   same,   which   has   been   upheld   by   the   High Court vide the impugned judgment.   75. It   is   further   relevant   to   note   that,   this   Court   in the   case   of   Dwarika   Prasad   (supra)   and   in   the   case   of 81 Shakeena   (supra) held that the right to redemption stands extinguished on the sale certificate getting registered.  76. We   will   have   to   take   into   consideration   the purpose with which the SARFAESI Act came to be enacted. Unlike   international   banks,   the   banks   and   financial institutions  in   India  did  not   have  power  to   take   possession of securities and sell them.  It was, therefore, noticed, that it had resulted in slow pace of recovery of defaulting loans and mounting   levels   of   non­performing   assets   of   banks   and financial   institutions.     It   was   also   noticed   that   there   were certain areas in which the banking and financial sector did not   have   a   level   playing   field   as   compared   to   other participants   in   the   financial   markets   in   the   world.     It   was further noticed that the existing legal framework relating to commercial   transactions   had   not   kept   pace   with   the changing commercial practices and financial sector reforms. As   such,   the   SARFAESI   Act   was   enacted   with   the   purpose for   securitization   and   empowering   banks   and   financial institutions   to   take   possession   of   the   securities   and   to   sell them without the intervention of the Court.   82 77. If   we   look   at   the   facts   in   the   present   case,   it would show that, every attempt has been made to frustrate the   purpose   of   the   SARFAESI   Act.     The   respondent­Bank was required to indulge in three rounds of litigations, out of which, the two have reached upto this Court.   78. Though   the   auction   purchaser   emerged   as   the successful   bidder,   in   the   bids   held   on   20.7.2012,   and though   the   sale   was   confirmed   on   21.7.2012,   and   though the sale has been registered in his favour on 14.9.2012, for a period of last 9 years, he could not enjoy the fruits of the said   sale.       Not   only   that,   but   the   appellants   continued   to enjoy   the   rent   of   the   properties,   the   ownership   of   which vests in the auction purchaser.    79. In   that   view   of   the   matter,   we   do   not   find   any merit   insofar  as   the  challenge  to   the   notice   dated   9.7.2012 is concerned.  80. That leaves us with the other issue raised by Shri K.V.   Viswanathan,   learned   Senior   Counsel.   Shri Viswanathan   submitted   that   the   amount   received   by   the respondent­Bank   was   on   account   of   sale   of   all   the   four properties   mentioned   in   the   First   Sale   Notice   dated 83 21.1.2012, and  as such, the direction  to  pay  an amount  of Rs.4.48   crore   with   interest   only   to   respondent   No.3   is   not sustainable.   81. We   find   no   merit   in   this   submission.     The property   at   Item   ‘B’   of   the   Schedule   of   Properties   in   First Sale   Notice   dated   21.1.2012   was   sold   through   a   private treaty   during   the   pendency   of   the   first   round   of   litigation. The   properties   at   Item   ‘A’   and   Item   ‘D’   of   the   Schedule   of Properties   in   First   Sale   Notice   dated   21.1.2012   came   to   be sold   in   pursuance   of   the   sale   taken   place   on   20.7.2012, which   was   in   pursuance   of   the   Second   Sale   Notice   dated 9.7.2012.   As  such, the  only   property  left was  the property at   Item   ‘C’   belonging   to   the   respondent   No.3   in   respect   of which a third notice dated 27.9.2012 came to be issued.   It is   only   in   pursuance   of   the   said   notice   dated   27.9.2012, that the property at Item ‘C’ was sold by a private treaty to M/s. Redbrick Realtors Private Limited.  As such, the excess amount,   which   remained   with   the   respondent­Bank,   has rightly   been   directed   to   be   paid   to   respondent   No.3   by   the 84 DRT,  Chennai,  which   has  been  concurrently  upheld  by   the DRAT, Chennai, as well as the High Court.   82. Even on equitable grounds, rest of the guarantors are either the Promoters/Directors or their family members, it   is   only   the   respondent   No.3,   who   happens   to   be   outside the family and is only connected on account of her daughter being   married   in   the   family   of   one   of   the Promoters/Directors.  As such, on equitable grounds, we do not find any reason to interfere with the said direction.  83. The   appeals   are   therefore   found   to   be   without merit,   and   as   such,   are   dismissed   with   costs.     The   appel ­ lants   shall   pay   the   costs   quantified   at   Rs.1,00,000/­   (Ru ­ pees   One   lakh   only)   payable   each   to   the   respondent­Bank and   the   auction   purchaser.     Pending   applications,   if   any, shall also stand disposed of.   84. While dismissing the appeals, taking into consid ­ eration the fact that, though the auction purchaser has be ­ come the owner of the properties at Items ‘A’ and ‘D’ of the Schedule   of   Properties   in   the   First   Sale   Notice   dated 21.1.2012,   he   could   not   enjoy   the   fruits   of   the   same,   and 85 that   the  appellants   have  continued   to   enjoy  the   rent  of   the properties, we find that this is a fit case wherein the powers under Article 142 of the Constitution of India need to be in ­ voked.   85. We,   therefore,   direct   the   appellants   to   handover the   vacant   and   peaceful   possession   of   the   properties   at Items   ‘A’   and   ‘D’   of   the   Schedule   of   Properties   in   the   First Sale   Notice   dated   21.1.2012,   within   a   period   of   8   weeks from   the   date   of   this   judgment   to   the   auction   purchaser. We further direct the appellants to pay the rent, received by them,   from   the   said   properties,   since   15.9.2012   till   date, within a period of three months from  the  date of  this judg ­ ment.  However, in the facts of this case, we do not intend to pass any orders with regard to interest on the said amount.  …….…....................., J.                              [L. NAGESWARA RAO] …….…....................., J.                                                  [B.R. GAVAI] …….…....................., J.                                             [B.V. NAGARATHNA] NEW DELHI; SEPTEMBER 23, 2021