2021 INSC 0766 REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO.6669 OF 2021 Electrosteel Castings Limited ..Appellant(S) VERSUS UV Asset Reconstruction ..Respondent(S) Company Limited &Ors. J U D G M E N T  M. R. Shah, J. 1. Feeling   aggrieved   and   dissatisfied   with   the   impugned judgment   and   order   dated   13.08.2021   passed   by   the   High Court of Judicature at  Madras in O.S.A. No.292 of 2019, by which   the   Division   Bench   of   the   High   Court   has   dismissed the said appeal preferred by the original plaintiff rejecting the plaint/suit filed by the appellant herein – original plaintiff on the   ground   that   the   suit   is   barred   by   Section   34   of   the 1 SARFAESI   Act,   2002,   the   original   plaintiff   has   preferred   the present appeal.  2. The   facts   leading   to   the   present   appeal   in   nutshell   are   as under:­ 2.1 That   original   defendant   No.3   ­   respondent   No.3   herein (hereinafter referred to as original defendant No.3) availed the loan   facility   vide   Rupee   Loan   Agreement   dated   26.07.2011 from   defendant   No.2   ­   respondent   No.2   herein   –   SREI Infrastructure   Finance   Limited   and   availed   the   financial assistance   to   the   extent   of   Rs.500   crores.   The   appellant herein – original plaintiff stood as guarantor. A mortgage was created by the appellant herein – original plaintiff in favour of defendant No.2 – respondent No.2 herein – financial creditor over  its  factory   land  at  Evalur,  Tamil  Nadu  along   with  plant and   machinery,   by   way   of   deposit   of   title   deeds   in   terms   of the   declaration   to   secure   the   repayment,   discharge   and redemption   by   original   defendant   No.3.   That   original defendant   No.3   –   corporate   debtor   could   not   pay   the   loan amount,   therefore   the   proceedings   under   the   Insolvency Bankruptcy   Code,   2016   (IBC)   was   initiated   against   the 2 corporate   debtor.   An   application   under   Section   7   of   the   IBC was   filed   by   the   State   Bank   of   India   against   original defendant   No.3   –   corporate   debtor.   The   default   amount   was INR   923,75,00,000/­.   The   resolution   process   was   initiated and   an   interim   resolution   professional   was   appointed   under the provisions of IBC. A resolution plan came to be approved by the Committee of Creditors under Section 30(4) of the IBC. The   learned   Adjudicating   Authority   vide   order   dated 17.04.2018   approved   the   resolution   plan.   Under   the approved   resolution   plan   an   amount   of   INR 241,71,84,839.18   was   required   to   be   paid   and   67,23,710 equity   shares  of  the  corporate  debtor   were  to  be  allotted.  As per   the   case   on   behalf   of   the   plaintiff   –   appellant   herein   on payment of aforesaid amount and transfer of aforesaid shares No   Due   Certificate   was   issued   in   favour   of   the   corporate debtor   –   original   defendant   No.3   on   25.06.2018   and   the corporate   debtor   came   to   be   discharged.   It   appears   that thereafter   an   assignment   agreement   was   executed   between defendant No.2 – respondent No.2 herein and defendant No.1 –   respondent   No.1   herein   on   30.06.2018,   assigning   all   the rights,   titles   and   interest   in   all   the   financial   assistance 3 provided by  defendant No.2 – financial creditor  ­ respondent No.2   herein   in   terms   of   agreement   dated   26.07.2011   in favour   of   assignee   ­   respondent   No.1.   As   assignee   ­ respondent   No.1   herein   pursuant   to   the   assignment agreement   dated   30.06.2018   had   issued   letter   to   all   the interested   parties,   namely,   assignor   ­   financial   creditor, guarantor   and   corporate   debtor   informing   that   assignor   – financial   creditor   ­   respondent   No.2   herein   had   absolutely assigned   all   the   rights,   title   and   interest   in   all   the   financial assistance   granted   by   financial   creditor   ­   respondent   No.2 herein   from   time   to   time   to   corporate   debtor   in   favour   of assignee   ­   respondent   No.1   herein   vide   assignment agreement   dated   30.06.2018.   The   said   letter   was   responded by the plaintiff – appellant herein stating the following :­ (i) “Respondent   No.2   had   duly   filed   its   claim before   the   Resolution   Professional   in   accordance with the provisions of IBC.  (ii) This claim was crystallised and admitted at INR   577.90   Crores   and   also   formed   part   of   the approved Resolution Plan of Vedanta Limited.  (iii) Pursuant   to   the   approved   Resolution   Plan, the   entire   debt   of   Respondent   No.2   has   been discharged   by   way   of   allotment   of   shares   and payment   in   cash   on   6.06.2018   and   21.06.2018 respectively.  4 (iv) It   was   also   highlighted   that   in   terms   of section   3.2(xi)   of   the   approved   Resolution   Plan, upon   discharge   of   financial   creditors   (including Respondent   No.2),   the   financial   creditors   were required   to   redeliver   and   cause   to   be   delivered   to Petitioner   all   documents   encumbered   with   the financial creditors.  (v) Therefore,   when   no   due   was   outstanding and   in   fact   redelivery   of   encumbered   assets   was required, there was no basis under contract or law for assignment of loan/debts/securities.  (vi) It   was   emphasised   that   assignment agreement   dated   30.06.2018   was   null,   void   ab initio and without any basis.” 2.2 That   thereafter   on   the   basis   of   the   assignment   agreement dated   30.06.2018,   the   assignee   –   original   defendant   No.1   – respondent No.1 herein initiated the proceedings against the plaintiff   –   appellant   herein,   who   stood   as   guarantor,   under Section   13(2)   of   the   Securitisation   and   Reconstruction   of Financial   Assets   and   Enforcement   of   Security   Interest   Act, 2002   (SARFAESI   Act)   by   issuing   a   notice   dated   27.12.2018, demanding the payment of INR 587,10,08,309 due under the rupee   term   loan   agreement   dated   26.07.2011.   Notice   dated 27.12.2018   of   the   SARFAESI   Act   was   responded   by   the plaintiff   –   appellant   herein   vide   reply   dated   20.02.2019 stating that pursuant to repayment of amount in terms of the approved resolution plan, all the claims of financial creditor ­ 5 respondent   No.2   herein   stand   extinguished   and consequently,   no   claim   can   be   made   by   the   assignee   ­ respondent   No.1   herein   for   the   same   default   and   that   no amount   is   due   and   payable   to   assignee   ­   respondent   No.1. That   thereafter   a   possession   notice   dated   19.06.2019   was issued under rule 8 (1) of the Security Interest (Enforcement) Rules,   2002   by   the   assignee   to   the   plaintiff   –   appellant herein.   Thus   a   possession   notice   was   published   in   the newspaper on 22.06.2019.  2.3 That   thereafter   the   plaintiff   –   appellant   herein   instituted   a Civil   Suit   being   C.S.(D)   No.18962   of   2019   on   22.06.2019 before the High Court of Madras and prayed for the following reliefs:­ “(i).   To   declare   that   the   1st   Defendant acquired   no   rights   against   the   Applicant herein   under   the   Assignment   Deed   dated 30.06.2018,   arid   consequently,   declare   that the   1st   Defendant   is   not   a   secured   creditor vis­a­vis, the Applicant herein; and (ii).   Consequently,   to   declare   Possession Notice   dated   19.6.2019   issued   by   the   1st Defendant   herein   has   null   and   vend   and render justice.” 6 2.4 The suit was filed with an application seeking leave to file the suit with the aforesaid prayers. As observed hereinabove, the suit   was   filed   on   22.06.2019.   Immediately   thereafter appellant herein – plaintiff also filed an application before the Debt   Recovery   Tribunal   (DRT),   Chennai   under   Section   17(1) of   SARFAESI   Act   on   17.07.2019   against   the   possession notice   dated   19.06.2019   praying   that   the   assignee   has acquired   no   rights   under   the   assignment   agreement   dated 30.06.2018 and consequently, assignee ­ respondent No.1 is not   a   secured   creditor   vis­a­vis   the   appellant   –   plaintiff   and also   to   declare   possession   notice   dated   19.06.2019   as   null and void.   The registry  of DRT returned  the  application filed under Section 17(1) of SARFAESI Act by observing as under:­ “Counsel   for   the   Appellant   has   represented   SA without   complying   with   the   defects   read   out, however   with   an   endorsement   that   he   is   a proper   and   necessary   party   and   that   relief prayed   for   vide   Para   VII(i)   is   maintainable.   He has   reiterated   that   relief   has   to   be   sought   in relation to the notice under challenge.  May be returned.” 2.5 The   defendants   appeared   before   the   High   Court   in   C.S.(D) No.18962 of 2019, affidavits and counter affidavits were filed by   the   parties   to   the   suit.   By   order   dated   30.09.2019,   the 7 learned Single Judge of the High Court dismissed application No.4322   of   2019   and   C.S.(D)   No.18962   of   2019   on   the ground of jurisdiction observing that the suit is for land and property   situated   outside   the   jurisdiction   of   the   court   and therefore   the   suit   is   not   maintainable.   It   was   also   observed and held that the civil court’s jurisdiction is barred in view of Section   34   of   the   SARFAESI   Act   and   only   DRT   had competence to decide the matter.  3. Feeling   aggrieved   and   dissatisfied   with   the   order   passed   by the   learned   Single   Judge   of   the   High   Court   dismissing   the application   as   well   as   the   suit   vide   order   dated   30.09.2019, appellant herein – original plaintiff filed an appeal before the Division   Bench   of   the   High   Court   being   O.S.A.   No.292   of 2019.   By   the   impugned   judgment   and   order   the   Division Bench   of   the   High   Court   has   dismissed   the   said   appeal   in view of the bar under Section 34 of the SARFAESI Act.  4. Feeling   aggrieved   and   dissatisfied   with   the   impugned judgment and order passed by the Division Bench of the High Court   confirming   the   judgment   and   order   passed   by   the learned Single Judge rejecting the plaint/dismissing the suit 8 as   not   maintainable   in   view   of   the   bar   under   Section   34   of the   SARFAESI   Act,   original   plaintiff   –   appellant   herein   has preferred the present appeal.  5. Dr.   A.M.   Singhvi,   learned   Senior   Advocate   has   appeared   on behalf of the appellant and Shri Shyam Divan, learned Senior Advocate   has   appeared   with   Shri   Huzefa   Ahmadi,   learned Senior Advocate, on behalf of the respondents – defendants.  5.1 Dr.   Singhvi,   learned   Senior   Advocate   appearing   on   behalf   of the   plaintiff   ­   appellant   herein   has   vehemently   submitted that in the facts and circumstances of the case both, learned Single   Judge   as   well   as   the   Division   Bench   have   materially erred   in   rejecting   the   plaint   and   dismissing   the   suit   on   the ground   that   the   suit   is   barred   in   view   of   the   bar   under Section 34 of SARFAESI Act.  5.2 It   is   submitted   that   the   High   Court   has   not   properly appreciated and  considered  the fact  that  in  the  suit plaintiff had   pleaded   the   fraud   and   it   was   the   case   on   behalf   of   the plaintiff   –   appellant   herein   that   the   assignment   agreement dated   30.06.2018   is   fraudulent   and   relief   was   sought   to 9 declare   the   assignment   agreement   dated   30.06.2018   as   null and   void   by   the   plaintiff   –   appellant   herein,   the   said   relief cannot   be   granted   by   the   DRT   under   the   provisions   of   the SARFAESI Act and therefore the bar under Section 34 of the SARFAESI Act shall not be applicable.  5.3 It is submitted that when the suit is filed alleging ‘fraud’ the bar   under   Section   34   of   the   SARFAESI   Act   shall   not   be applicable   and   the   suit   for   the   reliefs   sought   in   the   plaint shall be maintainable.  5.4 It is submitted  that  even otherwise considering  the  fact that subsequently   and   before   the   assignment   agreement,   the proceedings under the IBC against the corporate debtor with respect to the loan agreement dated 26.07.2011were initiated and the resolution plan was approved and entire amount due and payable under the approved resolution plan was paid to the   successful   resolution   applicants   and   even   67,23,710 equity shares of the corporate debtor came to be transferred as per the approved resolution plan and the original loanee – corporate   debtor   was   discharged   and   NOC   was   issued, therefore,   assignment   deed   can   be   said   to   be   ‘fraudulent’ 10 after   the   resolution   plan   under   IBC   and   the   amount   paid under   the   resolution   plan   and   on   transfer   of   the   shares   as per   the   approved   resolution   plan   and   the   corporate   debtor was discharged.  Therefore, there shall not be any dues to be paid by the appellant herein as guarantor.   5.5 It   is   submitted   that   as   such   not   only   the   assignment agreement   dated   30.06.2018   is   null   and   void   and   is ‘fraudulent’ even the assignee cannot be said to be a secured creditor so far as the  appellant  is concerned.  5.6 It   is   further   submitted   by   Dr.   Singhvi,   learned   Senior Advocate   appearing   on   behalf   of   the   appellant   that   there   is no legally enforceable debt by the plaintiff – appellant herein for   the   reasons   stated   above   and   therefore   the   initiation   of the proceedings under the SARFAESI Act are bad in law and not maintainable.  5.7 In the alternative, it is prayed by Dr. Singhvi, learned Senior Advocate   appearing   on   behalf   of   the   appellant   that   in   case this   Court   is   not   inclined   to   entertain   the   present   appeal, confirming the judgment and order passed by the High Court 11 rejecting   the   plaint/dismissing   the   suit,   in   that   case   the original   plaintiff   –   appellant   may   be   given   an   opportunity   to file the proceedings before the DRT under the SARFAESI Act and all the contentions including that assignment agreement is   null   and   void;   that   assignee   cannot   be   said   to   be   the secured   creditor   under   the   assignment   agreement   dated 30.06.2018;   and   that   there   are   no   dues   so   far   as   the appellant   –   plaintiff   is   concerned   may   be   kept   open.   He   has stated   that   in   that   case   the   appellant   shall   file   appropriate proceedings   before   the   DRT   within   a   period   of   two   weeks from today.  6. Present appeal is vehemently opposed by Shri Shyam Divan, learned   Senior   Advocate   and   Shri   Huzefa   Ahmadi,   learned Senior   Advocate,   appearing   on   behalf   of   the   contesting defendants – original defendants – respondents herein.  6.1 It   is   vehemently   submitted   that   the   suit   before   the   learned Single   Judge   filed   by   the   appellant   is   rightly   held   to   be   not maintainable   in   view   of   the   bar   under   Section   34   of   the SARFAESI Act.  12 6.2 It   is   vehemently   submitted   that   as   such   the   suit   is   rightly held to be not maintainable. It is submitted that initiation of the   proceedings  by   the  appellant   by   filing   of   the  suit   for   the reliefs sought in the plaint is nothing but abuse of process of law and court.  6.3 It is submitted that the allegations of ‘fraud’ are nothing but a   clever   drafting   only   with   a   view   to   bring   the   suit maintainable   before   the   civil   court   despite   the   bar   under Section 34 of the SARFAESI Act.  6.4 It   is   vehemently   submitted   by   the   learned   senior   counsel appearing   on   behalf   of   the   respondents   herein   –   original defendants   that   except   using   the   word   ‘fraud’/’fraudulent’, there   are   no   other   particulars   pleaded   in   support   of   the allegations of fraud. It is submitted that pleading of ‘fraud’ is made   at   two   places   in   the   plaint   namely   para   31   and   para 46. At both these places, the assertion is that consequent to the   alleged   discharge   of   the   debt   of   the   corporate   debtor through   the   proceedings   under   the   IBC,   no   assignment   of such   debt   in   favour   of   assignee   could   have   been   made   and, 13 thus, for this reason, the initiation of proceedings under the SARFAESI   Act,   is   fraudulent.   It   is   submitted   that   on   the aforesaid   ground   the   assignment   deed   cannot   be   said   to   be ‘fraudulent’.   6.5 It  is  further   submitted   that   the   word  ‘fraud’/’fraudulent’  are used   in   the   plaint   only   with   a   view   to   bring   the   suit maintainable  before   the   civil   court   and   to   get  out   of   the   bar under   Section   34   of   the   SARFAESI   Act.   It   is   submitted   that after   a   month   of   filing   of   the   suit,   the   appellant   filed   an application under Section 17(1) of SARFAESI ACT before the DRT, Chennai, assailing the possession notice issued by  the assignee   under   section   13(4)  of   the   SARFAESI   Act,  however, in the said application, no allegation of any kind of fraud was made against any of the respondents.  6.6 It   is   submitted   that   in   any   case   a   bare   review   of   the assertions   in   paras   31   and   46,   it   can   be   seen   that   no material  particulars have  been  pleaded  so as  to  constitute  a pleading   of   ‘fraud’   as   required   under   Order   VI   Rule   4   of   the Civil   Procedure   Code,1908   (CPC).   It   is   submitted   that   apart 14 from   use   of   adjectives   such   as   ‘fraudulent’   etc.,   qua   the assignment   deed,   no   actual   material   particulars   have   been given   with   regard   to   the   ‘fraud’.   It   is   submitted   that   the pleadings   in   para   31   and   para   46   do   not   satisfy   the   test   of ‘fraud’ under Section 17 of the Indian Contract Act, 1872. 6.7 It   is   vehemently   submitted   by   the   learned   Senior   Advocates appearing on behalf of the respondents herein that as per the settled   preposition   of   law   pleading   without   any   material particulars   would   not   tantamount   to   a   pleading   of   ‘fraud’. Reliance is placed on the decisions of this Court in the cases of   Bishundeo Narain & Anr. vs. Seogeni Rai & Jagernath, (1951)   SCR   548 ;   Ladli   Parshad   Jaiswal   vs.   The   Karnal Distillery Co. Ltd., Karnal &Ors., (1964) 1 SCR 270 ; Canara Bank   vs.   P.   Selathal   &   Ors., (2020)   13   SCC   143 ;   H.S Goutham vs. Rama Murthy & Anr., (2021) 5 SCC 241 ; Ram Singh   vs.   Gram   Panchayat   Mehal   Kalan   &   Ors., (1986)   4 SCC   364 ;   and   Union   of   India   &   Anr.   vs.   K.C   Sharma   & Company & Ors., (2020) 15 SCC 209 .  15 6.8 Making   the   above   submissions   and   relying   upon   the decisions   of   this   Court   in   aforesaid   cases,   it   is   prayed   to dismiss the present appeal.  7. We   have   heard   the   learned   senior   counsel   appearing   on behalf of the respective parties at length.  7.1 It is the case on behalf of the plaintiff – appellant herein that in   the   plaint   there   are   allegations   of   the   ‘fraud’   with   respect to the assignment agreement dated 30.06.2018 and it is the case   on   behalf   of   the   plaintiff   –   appellant   herein   that assignment agreement is ‘fraudulent’ in as much as after the full   payment   as   per   the   approved   resolution   plan   under   the IBC   and   the   original   corporate   debtor   is   discharged,   there shall not be any debt by the plaintiff – appellant herein as a guarantor   and   therefore   Assignment   deed   is   fraudulent. Therefore, it is the case on behalf of the plaintiff – appellant herein   that   the   suit   in   which   there   are   allegations   of   ‘fraud’ with   respect   to   the   assignment   deed   shall   be   maintainable and  the  bar   under  Section  34  of  SARFAESI   Act  shall  not   be applicable.  16 7.2 However,   it   is   required   to   be   noted   that   except   the   words used   ‘fraud’/’fraudulent’   there   are   no   specific   particulars pleaded with respect to the ‘fraud’. It appears that by a clever drafting and using the words ‘fraud’/’fraudulent’ without any specific  particulars  with  respect  to   the  ‘fraud’,  the  plaintiff  – appellant  herein  intends  to   get  out   of  the  bar  under  Section 34   of   the   SARFAESI   Act   and   wants   the   suit   to   be maintainable.   As   per   the   settled   preposition   of   law   mere mentioning   and   using   the   word   ‘fraud’/’fraudulent’   is   not sufficient   to   satisfy   the   test   of   ‘fraud’.   As   per   the   settled preposition   of   law   such   a   pleading/using   the   word   ‘fraud’/ ‘fraudulent’   without   any   material   particulars   would   not tantamount   to   pleading   of   ‘fraud’.   In   case   of   Bishundeo Narain and Anr. (Supra)   in para 28, it is observed and held as under:­ “....   Now   if   there   is   one   rule   which   is   better established   than   any   other,   it   is   that   in   cases   of fraud,   undue   influence   and   coercion,   the   parties pleading  it must  set  forth full particulars and the case   can   only   be   decided   on   the   particulars   as laid.   There   can   be   no   departure   from   them   in evidence. General allegations are insufficient even to   amount   to   an   averment   of   fraud   of   which   any court   ought   to   take   notice   however   strong   the language   in   which   they   are   couched   may   be,   and 17 the same applies to undue influence and coercion. See Order 6, Rule 4, Civil Procedure Code.” 7.3 Similar view has been expressed in the case of  Ladli Parshad Jaiswal   (Supra)   and   after   considering   the   decision   of   the Privy   Council   in   Bharat   Dharma   Syndicate   vs.   Harish Chandra   (64   IA   146) ,   it   is   held   that   a   litigant   who   prefers allegation of fraud or  other  improper  conduct must place on record  precise  and   specific details  of  these  charges.  Even   as per  Order VI  Rule 4 in all cases in which the party  pleading relies on any  misrepresentation, fraud, breach of trust, wilful default, or undue influence, particulars shall be stated in the pleading.   Similarly   in   the   case   of   K.C   Sharma   &   Company (Supra)   it   is   held   that   ‘fraud’   has   to   be   pleaded   with necessary   particulars.   In   the   case   of   Ram   Singh   and   Ors. (Supra),   it is observed and held by this Court that when the suit   is   barred   by   any   law,   the   plaintiff   cannot   be   allowed   to circumvent that provision by means of clever drafting so as to avoid   mention   of   those   circumstances   by   which   the   suit   is barred by law of limitation.  18 7.4 In   the   case   of   T.   Arivandandam   vs.   T.V.   Satyapal   &   Anr. (1977)   4   SCC   467 ,   it   is   observed   and   held   in   para   5   as under:­ “5.   We   have   not   the   slightest   hesitation   in condemning   the   petitioner   for   the   gross   abuse   of the   process   of   the   court   repeatedly   and unrepentently   resorted   to.   From   the   statement   of the facts found in the judgment of the High Court, it   is   perfectly   plain   that   the   suit   now   pending before   the   First   Munsif's   Court,   Bangalore,   is   a flagrant   misuse   of   the   mercies   of   the   law   in receiving   plaints.   The   learned   Munsif   must remember that if on a meaningful — not formal — reading   of   the   plaint   it   is   manifestly   vexatious, and   meritless,   in   the   sense   of   not   disclosing   a clear   right   to   sue,   he   should   exercise   his   power under   Order   7,   Rule   11   CPC   taking   care   to   see that   the   ground   mentioned   therein   is   fulfilled. And, if clever drafting has created the illusion of a cause   of   action,   nip   it   in   the   bud   at   the   first hearing by examining the party searchingly under Order 10, CPC. An activist Judge is the answer to irresponsible law suits.”   7.5 A similar view has been expressed by this court in the recent decision in the case of  P. Selathal & Ors.  (Supra). 8. Having   considered   the   pleadings   and   averments   in   the   suit more particularly the use of word ‘fraud’ even considering the case on behalf of the plaintiff, we find that the allegations of ‘fraud’ are made without any particulars and only with a view to   get   out   of   the   bar   under   Section   34   of   the  SARFAESI   Act and   by   such   a   clever   drafting   the   plaintiff   intends   to   bring 19 the suit maintainable despite the bar under Section 34 of the SARFAESI   Act,   which   is   not   permissible   at   all   and   which cannot be approved. Even otherwise it is required to be noted that it is the case on behalf of the plaintiff – appellant herein that   in   view   of   the   approved   resolution   plan   under   IBC   and thereafter   the   original   corporate   debtor   being   discharged there shall not be any debt so far as the plaintiff – appellant herein   is   concerned   and   therefore   the   assignment   deed   can be said to be ‘fraudulent’.  The aforesaid cannot be accepted. By   that   itself   the   assignment   deed   cannot   be   said   to   be ‘fraudulent’.   In   any   case,   whether   there   shall   be   legally enforceable   debt   so   far   as   the   plaintiff   –   appellant   herein   is concerned   even   after   the   approved   resolution   plan   against the   corporate   debtor   still   there   shall   be   the   liability   of   the plaintiff   and/or   the   assignee   can   be   said   to   be   secured creditor   and/or   whether   any   amount   is   due   and   payable   by the plaintiff, are all questions which are required to be dealt with and considered by the DRT in the proceedings initiated under   the   SARFAESI   Act.   It   is   required   to   be   noted   that   as such   in   the   present   case   the   assignee   has   already   initiated the   proceedings   under   Section   13   which   can   be   challenged 20 by the plaintiff – appellant herein by way of application under Section 17 of the SARFAESI Act before the DRT on whatever the legally available defences which may be available to it. We are   of   the   firm   opinion   that   the   suit   filed   by   the   plaintiff   – appellant   herein   was   absolutely   not   maintainable   in   view   of the   bar   contained   under   Section   34   of   the   SARFAESI   Act. Therefore, as such the courts below have not committed any error in rejecting the plaint/dismissing the suit in view of the bar under Section 34 of the SARFAESI Act.  9. In   view   of   the   above   and   for   the   reasons   stated   above,   the present   appeal   fails   and   the   same   deserves   to   be   dismissed and is accordingly dismissed. However, it will be open for the appellant   herein   to   initiate   appropriate   proceedings   before the   DRT   under   Section   17   of   the   SARFAESI   Act   against   the initiation   of   the   proceedings   by   the   assignee   –   respondent No.1 herein under Section 13 of the SARFAESI Act inter alia on   the   ground:­   (1)   that   the   assignee   cannot   be   said   to   be secured creditor so far as the appellant is concerned; (2) that there   is   no   amount   due   and   payable   by   the   plaintiff   – appellant   herein   on   the   ground   that   in   view   of   the 21 proceedings under IBC  against the corporate debtor and the corporate   debtor   being   discharged   after   the   approved resolution   plan,   there   shall   not   be   any   enforceable   debt against the appellant. If such an application is filed within a period   of   two   weeks   from   today   the   same   be   considered   in accordance   with   law   and   on   merits   after   complying   with   all other   requirements   which   may   be   required   while   filing   the application under Section 17 of the SARFAESI Act. However, it   is   made   clear   that   we   have   not   expressed   anything   on merits in favour of either of the parties on the aforesaid two issues.   Present   appeal   is   accordingly   dismissed,   however,   in the   facts   and   circumstances   of   the   case   there   shall   be   no order as to costs …………………………………J.  (M. R. SHAH) …………………………………J. (SANJIV KHANNA) New Delhi,  November 26, 2021 22