/2022 INSC 0397/ REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION  CIVIL APPEAL NO. 4750 OF 2021 INDIAN OVERSEAS BANK                ...APPELLANT(S) VERSUS M/S RCM INFRASTRUCTURE LTD. AND ANOTHER ...RESPONDENT(S) J U D G M E N T B.R. GAVAI, J. 1. This   appeal   challenges   the   judgment   dated   26 th March 2021 passed by the National Company Law Appellate Tribunal, Principal Bench, New Delhi (hereinafter referred to as “the NCLAT”) in Company Appeal (AT) (Insolvency) No. 736 of   2020,   thereby   dismissing   the   appeal   filed   by   the   present appellant­Indian   Overseas   Bank,   which   was   in   turn   filed challenging   the   order   dated   15 th   July   2020   passed   by   the National   Company   Law   Tribunal,   Hyderabad   Bench­1, Hyderabad   (hereinafter   referred   to   as   “the   NCLT”)   in   I.A. 1 No.832   of   2019   in   C.P.   (IB)   No.   601/10/HDB/2018,   vide which the learned NCLT had allowed the application filed by the respondent No.2 herein, former Managing Director of the respondent   No.1   herein­M/s   RCM   Infrastructure   Ltd. (hereinafter   referred   to   as   the   "Corporate   Debtor”)   and   set aside the sale of the assets of the Corporate Debtor. 2. The   facts  in   brief,  giving   rise   to   filing   of   the   present appeal, are as under: The   appellant   Bank   had   extended   certain   credit facilities   to   the   Corporate   Debtor.     However,   the   Corporate Debtor   failed   to   repay   the   dues   and   the   loan   account   of   the Corporate   Debtor   became   irregular.     As   such,   on   13 th   June 2016,   the   loan   account   of   the   Corporate   Debtor   came   to   be classified as “Non­Performing Asset” (NPA). 3. The   appellant   Bank   issued   a   Demand   Notice   under Section   13(2)   of   the   Securitisation   and   Reconstruction   of Financial   Assets   and   Enforcement   of   Security   Interest   Act, 2002 (hereinafter  referred to as the “SARFAESI Act”), calling upon   the   Corporate   Debtor   and   its   guarantors   to   repay   the outstanding   amount   due   to   the   appellant   Bank.     Since   the 2 Corporate   Debtor   failed   to   comply   with   the   Demand   Notice and   repay   the   outstanding   dues,   the   appellant   Bank   took symbolic   possession   of   two   secured   assets   mortgaged exclusively   with   it.     The   same   was   done   by   the   appellant Bank   in   exercise   of   powers   conferred   on   it   under   Section 13(4)   of   the   SARFAESI   Act   read   with   Rule   8   of   the   Security Interest (Enforcement) Rules, 2002 (hereinafter referred to as the   “said   Rules”).     One   of   the   said   properties   stood   in   the name   of   Corporate   Debtor   and   the   other   in   the   name   of Corporate Guarantor.  An E­auction notice came to be issued on 27 th  September 2018 by the appellant Bank to recover the public money availed by the Corporate Debtor. 4. In   the   meantime,   on   22 nd   October   2018,   the Corporate   Debtor   filed   a   petition   being   CP(IB)   No. 601/10/HDB/2018   under   Section   10   of   the   Insolvency   and Bankruptcy Code, 2016 (hereinafter referred to as “the IBC”) before   the   learned   NCLT.     In   the   first   E­auction   held   on   6 th November 2018, no bids were received.   As such, the second E­auction   notice   came  to   be   issued   on   27 th   November  2018, which was scheduled to be held on 12 th   December 2018.   In 3 the   second   E­auction,   three   persons   became   successful bidders   by   offering   jointly   a   price   of   Rs.32.92   crore   for   both the   secured   assets.     On   13 th   December   2018,   the   sale   was confirmed   in   favour   of   the   successful   bidders/auction purchasers   in   the   public   auction.     The   successful   bidders deposited   25%   of   the   bid   amount,   i.e.,   Rs.8.23   crore including the Earnest Money Deposit of the said amount and the   appellant   Bank   issued   a   sale   certificate   to   them.     The auction purchasers were directed to pay  the balance 75% of the   bid   amount   within   15   days,   i.e.,   prior   to   28 th   December 2018. 5. It   appears   that   the   auction   purchasers,   on   28 th December   2018,   addressed   a   letter   to   the   appellant   Bank seeking   handing   over   of   peaceful   and   vacant   possession   of the   secured   assets   and   also   prayed   for   extension   of   time   to pay   the  balance  75%  of   the  bid  amount   till  8 th   March   2019. The   request   made   by   the   auction   purchasers   was   accepted by the appellant Bank on 29 th  December 2018.  It is the case of   the   appellant   Bank   that   in   exercise   of   its   powers   under Rule   9(4)(a)   of   the   said   Rules,   it   extended   the   period   till   8 th 4 March   2019   for   payment   of   the   balance   75%   of   the   bid amount. 6. The   learned   NCLT,   vide   order   dated   3 rd   January 2019,   admitted   the   petition   filed   by   the   ex­promoter   of   the Corporate Debtor.  As a result of the said order passed under Section   10   of   the   IBC,   the   Corporate   Insolvency   Resolution Process   (hereinafter   referred   to   as   “the   CIRP”)   of   the Corporate   Debtor   commenced.     A   moratorium   as   provided under   Section   14   of   the   IBC   was   notified   and   an   Interim Resolution   Professional   (hereinafter   referred   to   as   “the   IRP”) was also appointed. 7. The   appellant   Bank   on   21 st   January   2019,   filed   its claim in Claim Form­C with the IRP, upon it coming to know about   the   admission   of   the   insolvency   petition   filed   by   the Corporate   Debtor.     According   to   the   appellant   Bank,   since the   balance   75%   of   the   bid   amount   was   not   yet   received   on the said date, it was not excluded from the claim filed before the   IRP.     During   the   pendency   of   the   CIRP,   the   appellant Bank   accepted   the   balance   75%   of   the   bid   amount,   i.e., Rs.24.69   crore   on   8 th   March   2019.     Upon   receipt   of   the 5 payment,   the   appellant   Bank   submitted   its   revised   claim   in Claim Form­C to the IRP on 11 th  March 2019.  The appellant Bank also intimated the IRP about the successful sale of the said secured assets.   The promoter  of the Corporate Debtor, i.e.,   respondent   No.2   herein,   thereafter   filed   an   application being   I.A.   No.832/2020   in   the   pending   company   petition being   CP(IB)   No.   601/10/HDB/2018,   thereby   praying   the learned NCLT to set aside the security realization during the CIRP   period   carried   out   by   the   appellant   Bank   or   in   the alternative   to   cancel   the   impugned   transaction.     Vide   order dated   15 th   July   2020,   the   learned   NCLT   passed   an   order thereby allowing the said application filed by the respondent No.2 and setting aside the sale of the property owned by the Corporate   Debtor.     Being   aggrieved   thereby,   the   appellant Bank filed an appeal being Company Appeal (AT) (Insolvency) No. 736 of 2020 before the learned NCLAT and the same was rejected   by   the   impugned   judgment   dated   26 th   March   2021. Being aggrieved thereby, the present appeal. 8. We have heard Shri Tushar Mehta, learned Solicitor General appearing on behalf of the appellant Bank, Shri C.S. 6 Vidyanathan, learned Senior Counsel appearing on behalf of the impleading applicants, i.e., the auction purchasers, Shri K.V.   Viswanathan,   learned   Senior   Counsel   appearing   on behalf   of   the   respondent   No.1   and   Shri   Aditya   Verma, learned counsel appearing on behalf of the respondent No.2. 9. Shri Tushar Mehta submitted that the very initiation of   the   voluntary   insolvency   proceedings   under   Section   10   of the   IBC,   by   the   ex­promoter   of   the   Corporate   Debtor,   was with   mala   fide   intent   and   as   such,   hit   by   Section   65   of   the IBC.    It  is  submitted  that  the   loan  account  of  the   Corporate Debtor was classified as “NPA” on 13 th  June 2016.  Thereafter on   18 th   April   2018,   the   appellant   Bank   issued   a   Demand Notice   under   Section   13(2)   of   the   SARFAESI   Act.     He submitted that since the Corporate Debtor failed to make the payment,   a   symbolic   possession   came   to   be   undertaken   by the   appellant   Bank   under   Section   10   of   the   SARFAESI   Act and an E­auction notice was issued on 26 th  September 2018. He   submitted   that   the   said   notice   was   challenged   by   the Corporate   Debtor   by   filing   an   application   being   SA   No. 340/2018   before   the   learned   Debt   Recovery   Tribunal­II, 7 Hyderabad   (hereinafter   referred   to   as   “the   DRT”).     However, no stay was granted by the DRT in the said application.  It is submitted that on the contrary, an order came to be passed on   29 th   October   2018   by   the   learned   DRT,   whereby confirmation   of   sale   was   stayed,   subject   to   deposit   of   Rs.12 crore  by   the   Corporate   Debtor.     The   Corporate  Debtor   failed to do so.  After that, with  mala fide  intent, instead of making payment, a petition came to be filed under Section 10 of the IBC  by   the  Corporate  Debtor  for   the  sole  purpose  of  stalling the   sale.     He   further   submitted   that   the   second   E­auction notice was issued on 27 th   November 2018, which resulted in sale of the two properties. 10. Shri   Mehta   submitted   that   the   order   of   the   learned NCLT,   admitting   the   petition   under   Section   10   of   the   IBC, came   to   be   passed   only   on   3 rd   January   2019,   i.e.,   prior   to confirmation of sale.   He submitted that it is thus clear that the   CIRP   was   initiated   only   to   stall   the   SARFAESI proceedings.     It   is   submitted   that   though   the   issue   with regard   to   Section   65   of   the   IBC   was   subsequently   raised   by the appellant Bank, neither the learned NCLT nor the learned 8 NCLAT   had   considered   the   same.     It   is   submitted   that   the mala fide   intention of the IRP is clear inasmuch as since the ex­promoters   could   not   submit   a   credible   plan,   the   learned NCLT,   vide   order   dated   7 th   February   2022,   has   ordered   for liquidation.     It   is   submitted   that   a   perusal   of   the   said   order dated   7 th   February   2022   would   reveal   that   the   delay   was caused   at   the   instance   of   the   IRP,   who   has   been   seen   to   be helping the ex­promoters. 11. Shri   Mehta   further   submitted   that   since   the moratorium   under   Section   14   of   the   IBC   has   ceased   to subsist   after   the   order   directing   liquidation   was   passed under   Section   52   of   the   IBC,   the   secured   creditors   were allowed   to   realise   their   security   interest.     It   is   therefore submitted that now, there is no bar on the appellant Bank to realise its money. 12. Shri Mehta submitted that in view of the provision of Section   54   of   the   IBC,   the   sale   was   complete   after   the appellant Bank had received 25% of the bid amount and the said was confirmed.   He submitted that merely because a part of the sale consideration was received subsequently, it could 9 not   affect   the   sale.     A   reference   in   this   respect   is   placed   on the   judgments   of   this   Court   in   the   cases   of   Vidhyadhar   v. Manikrao   and   Another 1 ,   B.   Arvind   Kumar   v.   Govt.   of India   and   Others 2   and   Kaliaperumal   v.   Rajagopal   and Another 3 . 13. It   is   lastly   submitted   by   Shri   Mehta   that   Section 14(1)(c)  of   the   IBC   interdicts  any  action   to   foreclose,  recover or   enforce   any   security   interest   including   any   action   under SARFAESI.     However,   it   does   not   undo   actions   which   have already stood completed. 14. Shri   Vaidyanathan,   learned   Senior   Counsel   also supported   the   submissions   of   the   learned   Solicitor   General made   on   behalf   of   the   appellant   Bank.     It   is   submitted   that the   promoters   of   the   Corporate   Debtor   have   indulged   into forum   shopping   with   the   malicious   intent   and   as   such,   the learned NCLT ought not to have granted relief in their favour. It is submitted that the applicants were  bona fide  purchasers and   put   into   possession   and   therefore   should   not   be 1 (1999) 3 SCC 573 2 (2007) 5 SCC 745 3 (2009) 4 SCC 193 10 disturbed.   It  is   submitted  that   the  Corporate  Debtor’s  right in   respect   of   the   mortgaged   property   is   the   right   of redemption under Section 60 of the Transfer of Property Act, 1882 (hereinafter referred to as “the TP Act”).  It is submitted that under Section 13(8) of the SARFAESI Act, as amended in 2016,   the   right   of   redemption   is   lost   on   issuance   of   public notice of auction or tender. 15. Shri   Vaidyanathan   further   submitted   that   the   mala fide  intention of the Corporate Debtor and the IRP are glaring inasmuch   as   the   applicants   were   successful   auction purchasers and they were not added as party respondents in the   proceedings   before   the   learned   NCLT.     Relying   on paragraph   (21)   of   the   Insolvency   Law   Committee   Report, 2018,   Shri   Vaidyanathan   submitted   that   the   rights   and priorities   of   creditors   established   prior   to   insolvency   under commercial laws should be upheld to preserve the legitimate expectations of creditors and encourage greater predictability in commercial relationship. 16. Shri   Viswanathan,   learned   Senior   Counsel   has supported   the   impugned   judgment   passed   by   the   learned 11 NCLAT as well as the order passed by the learned NCLT.  He submitted   that   the   title   of   the   secured   assets   cannot   be conveyed   to   the   auction   purchasers   merely   upon confirmation   of   sale   even   before   receiving   full   sale consideration.     He   submitted   that   the   title   would   be   passed over  only after  receipt of the full consideration and issuance of   sale   certificate.     The   learned   Senior   Counsel   submitted that  such  contentions  are  totally   contrary   in view  of various provisions   of   the   SARFAESI   Act,   the   said   Rules   as   well   as Sections   14(1)(c),   31(1)   and   238   of   the   IBC.     He   submitted that only after the transfer takes place under Rules 8 and 9 of   the   said   Rules,   the   title   would   be   passed   over   to   the auction purchasers.   He relies on the judgment of this Court in the case of   Hindon Forge Private Limited and Another v.   State   of   Uttar   Pradesh   through   District   Magistrate, Ghaziabad and Another 4 . 17. Shri   Viswanathan   further   submitted   that   Section 13(8)   of   the   SARFAESI   Act   itself   provides   a   right   of redemption of secured assets to the owner/debtor.   He relies 4 (2019) 2 SCC 198 12 on the judgment of this Court in the case of  S. Karthik and Others v. N. Subhash Chand Jain and Others 5   in support of this proposition. 18. Shri   Viswanathan   submitted   that   upon   approval   of the   Resolution   Plan   (hereinafter   referred   to   as   “the   RP”),   in view   of   Section   31(1)   of   the   IBC,   all   the   debts   stand   legally resolved and the same is binding on all parties including the Corporate   Debtor,   its   employees,   members,   creditors,   all Govt. dues and the successful resolution applicant would be entitled to start on a clean slate.  The learned Senior Counsel submitted   that   the   Jural   relationship   of   Creditor­Debtor would   get   altered/severed   under   a   new   contract   upon approval of a new RP.  It is submitted that as a consequence, the   security   created   under   the   old   contract   would   stand released   by   operation   of   law   and   the   relationship   would   be governed by the terms of the approved plan and the mortgage created   under   the   old   contract   would   get extinguished/novated.     It   is   submitted   that   in   any   case,   in view   of   Section   238   of   the   IBC,   the   provisions   contained 5 2020 SCC OnLine SC 787 13 therein will override all other laws for the time being in force and   the   provisions   of   the   IBC   would   also   prevail   over   any other instrument having effect by virtue of any other law.     A reliance   in   this   respect   is   placed   on   the   judgment   of   this Court   in   the   case   of   Anand   Rao   Korada,   Resolution Professional   v.   Varsha   Fabrics   Private   Limited   and Others 6 . 19. Shri   Viswanathan   further   submitted   that   the continuation   of   any   proceeding   including   the   proceeding under   the   SARFAESI   Act   is   totally   illegal   in   view   of   Section 14(1)(c)   of   the   IBC.     It   is,   therefore,   submitted   that   the continuation   of   any   action   under   the   SARFAESI   Act   by   the appellant   Bank   and   the   receipt   of   the   balance   sale consideration was violative of Section 14(1)(c) of the IBC.   He submitted that the amount payable by the Corporate Debtor to   the   other   Financial   Creditors   is   much   more   than   the amount received by the appellant Bank during the pendency of   the   CIRP.    He   submitted  that   under   the   provisions   of   the IBC,  all the  Financial  Creditors would  be entitled  to a  share 6 (2020) 14 SCC 198 14 in   the   amount   received  upon   realization   of   the   assets   of   the Corporate   Debtor   and   the   appellant   Bank   cannot   keep   it   in entirety.  20. Shri   Viswanathan   submitted   that   the   allegations with regard to   mala fide   are made only in order to prejudice the   Court.     It   is   submitted   that   in   the   petition   filed   under Section   10   of   the   IBC,   the   Corporate   Debtor   has   clearly mentioned   about   declaration   of   NPA   by   both   the   appellant Bank and Andhra Bank and also initiation of auction process by both the Banks.  He submitted that in any case, initiation of   the   proceedings   under   the   IBC   for   overall   resolution   of debts   of   the   Corporate   Debtor   cannot   be   labelled   as   a   mala fide   attempt.   He   submitted   that   Section   65   of   the   IBC expressly   provides   for   the   mechanism   and   the   remedy   for addressing frivolous or malicious proceedings initiated under the SARFAESI Act.  However, the appellant Bank has chosen not   to   take   recourse   to   such   proceedings.     As   such,   the allegations of  mala fide  cannot be heard. 21. Shri   Verma,   learned   counsel   also   supported   the impugned judgment passed by the learned NCLAT as well as 15 the   order   passed   by   the   learned   NCLT   and   the   submissions made by Shri Viswanathan. It is submitted that the appellant Bank has never challenged the order dated 3 rd  January 2019, vide   which   the   learned   NCLT   commenced   the   CIRP.     He submitted that though the order of liquidation was passed by the   learned   NCLT  on   7 th   February   2022,   the   same   has   been stayed by the learned NCLAT on 8 th  March 2022. 22. It   is   further   submitted   by   Shri   Verma   that   as   a matter   of   fact,   after   the   CIRP   was   initiated,   the   appellant Bank itself has submitted its claim  in Claim  Form­C  on 21 st January   2019   for   an   amount   of   Rs.79.94   crore,   which included   the   full   value   of   the   assets.     It   is,   therefore, submitted   that   the   appellant   is   estopped   from   contending that   the   amount   of   Rs.8.23   crore   cannot   be   included   in   the amount available for CIRP. 23. For   appreciating   the   rival   submissions,   it   will   be apposite to refer to Section 14(1)(c) of the IBC: “ 14. Moratorium . —(1) …… ( a ) ……; ( b ) …….; 16 ( c )   any   action   to   foreclose,   recover   or   enforce   any security   interest   created   by   the   corporate   debtor   in respect   of   its   property   including   any   action   under   the Securitisation   and   Reconstruction   of   Financial   Assets and   Enforcement   of   Security   Interest   Act,   2002   (54   of 2002); ………. ” 24. It is thus clear that after the CIRP is initiated, there is moratorium  for   any   action  to  foreclose,  recover  or   enforce any   security   interest   created   by   the   Corporate   Debtor   in respect   of   its   property   including   any   action   under   the SARFAESI Act.  It is clear that once the CIRP is commenced, there   is   complete   prohibition   for   any   action   to   foreclose, recover   or   enforce   any   security   interest   created   by   the Corporate   Debtor   in   respect   of   its   property.     The   words “including   any   action   under   the   SARFAESI   Act”   are significant.   The legislative intent is clear that after the CIRP is   initiated,   all   actions   including   any   action   under   the SARFAESI   Act   to   foreclose,   recover   or   enforce   any   security interest are prohibited. 25. It will  also  be relevant  to refer  to Section 238 of  the IBC: 17 “ 238.   Provisions   of   this   Code   to   override   other laws . —The provisions of this Code shall have effect, notwithstanding   anything   inconsistent   therewith contained   in   any   other   law   for   the   time   being   in force   or   any   instrument   having   effect   by   virtue   of any such law.” 26. It could  thus  be seen  that  the  provisions  of  the  IBC shall   have   effect,   notwithstanding   anything   inconsistent therewith   contained   in   any   other   law   for   the   time   being   in force   or   any   instrument   having   effect   by   virtue   of   any   such law. 27. It   has   been   consistently   held   by   this   Court   that   the IBC is a complete Code in itself and in view of the provisions of   Section   238   of   the   IBC,   the   provisions   of   the   IBC   would prevail   notwithstanding   anything   inconsistent   therewith contained   in   any   other   law   for   the   time   being   in   force.     A reference in this respect could be placed on the judgments of this Court in the cases of  Innoventive Industries Limited v. ICICI   Bank   and   Another 7 ,   Principal   Commissioner   of Income   Tax   v.   Monnet   Ispat   and   Energy   Limited 8   and 7 (2018) 1 SCC 407 8 (2018) 18 SCC 786 18 Ghanashyam   Mishra   and   Sons   Private   Limited   through the   Authorised   Signatory   v.   Edelweiss   Asset Reconstruction   Company   Limited   through   the   Director and Others 9 . 28. It   is   the   contention   of   the   appellant   Bank   that   the sale   in   question   was   complete   on   its   confirmation   on   13 th December 2018 and as such, the admission of the petition on 3 rd   January   2019   by   the   learned   NCLT   would   not   affect   the said  sale.    Relying   on   the   provisions  of   Section   54  of   the   TP Act,   the   learned   Solicitor   General   submitted   that   merely because   a   part   of   the   payment   was   received   subsequently after initiation of CIRP, it will not deprive the appellant Bank from receiving the said money in pursuance to the sale which has   already   been   completed.     A   reliance   in   this   respect   is placed on various judgments of this Court. 29. Insofar   as  the   judgment   of   this  Court   in  the   case  of Vidhyadhar   (supra) is concerned, no doubt that it has been held   that   even   if   the   full   price   of   the   property   has   not   been paid, the  transaction  of the sale will take effect and the title 9 (2021) 9 SCC 657 19 would pass on that transaction.  This Court has further held that the real test is the intention of the parties.   It has been held that the parties must intend to transfer ownership of the property and that they must also intend that the price would be paid either in praesenti or in future.   However, it is to be noted that in the said case, the defendant No.2 had not only executed   the   sale   deed   in   favour   of   the   plaintiff   but   had presented it for registration, admitted its execution before the Sub­Registrar   before   whom   the   remaining   part   of   the   sale consideration   was   paid   and   thereafter,   the   document   was registered. 30. In   the   case   of   B.   Arvind   Kumar   (supra),   the property   in   question   was   a   suit   property   and   was   sold   in   a public   auction.     The   sale   was   confirmed   by   the   District Judge, Civil and Military Station, Bangalore.   What has been held  by  this  Court  is  that  when  a  property   is sold  by   public auction in pursuance of the order of the court and the bid is accepted and the  sale is confirmed by   the court  in  favour  of the purchaser, the sale becomes absolute and the title vests in   the   purchaser.     It   has   been   held   that   a   sale   certificate   is 20 issued   to   the   purchaser   only   when   the   sale   becomes absolute.     It   was   held   that   when   the   auction   purchaser derives  title  on   confirmation   of  sale  in   his   favour   and   a  sale certificate is issued evidencing such sale and title, no further deed   of   transfer   from   the   court   is   contemplated   or   required. Additionally,   in   the   said   case,   the   Court   found   that   the   sale certificate itself was registered. 31. In   the   case   of   Kaliaperumal   (supra)   also,   the   sale deed   was   registered   on   partial   payment   of   consideration. However, in spite of registration of the sale deed, in the facts of   the   said   case,   the   Court   held   that   what   was   important   is the   intention   of   the   parties.     It   was   held   that   normally   the ownership   and   the   title   of   the   property   will   pass   to   the purchaser on registration of the sale deed with effect from the date of execution of the sale deed.  However, that was not an invariable   rule.     What   was   paramount,   was   the   intention   of the parties.   In the facts of the said case, the Court held that the parties intended that the ownership of the property would be   transferred   to   the   appellant   only   after   the   receipt   of   the entire   sale   consideration   by   the   vendors   as   a   condition 21 precedent.     Upon   interpretation   of   the   sale   deed,   the   Court found   that   the   title   was   intended   to   be   passed   only   on   the payment of the balance consideration. 32. It is further to be noted that the present case arises out of a statutory sale.  The sale would be governed by Rules 8 and 9 of the said Rules.   The sale would be complete only when   the   auction   purchaser   makes   the   entire   payment   and the   authorised   officer,   exercising   the   power   of   sale,   shall issue   a   certificate   of   sale   of   the   property   in   favour   of   the purchaser in the Form given in Appendix V to the said Rules. 33. In   the   case   of   Shakeena   and   Another   v.   Bank   of India   and   Others 10 ,   which   was   a   case   arising   out   of SARFAESI   Act,   this   Court   has   held   that   the   sale   certificate issued   in   favour   of   the   respondent   No.3   did   not   require registration   and   that   the   sale   process   was   complete   on issuance of the sale certificate.   The same has been followed by this Court in the case of  S. Karthik  (supra). 34. Undisputedly,   in   the   present   case,   the   balance amount   has   been   accepted   by   the   appellant   Bank   on   8 th 10 2019 SCC OnLine SC 1059 22 March   2019.     The   sale   under   the   statutory   scheme   as contemplated   under   Rules   8   and   9   of   the   said   Rules   would stand   completed   only   on   8 th   March   2019.     Admittedly,   this date   falls   much   after   3 rd   January   2019,   i.e.,   on   which   date CIRP commenced and moratorium was ordered.  As such, we are unable to accept the argument on behalf of the appellant Bank   that   the   sale   was   complete   upon   receipt   of   the   part payment. 35. In   view   of   the   provisions   of   Section   14(1)(c)   of   the IBC,   which   have   overriding   effect   over   any   other   law,   any action   to   foreclose,   recover   or   enforce   any   security   interest created   by   the   Corporate   Debtor   in   respect   of   its   property including   any   action   under   the   SARFAESI   Act   is   prohibited. We   are   of   the   view   that   the   appellant   Bank   could   not   have continued the proceedings under the SARFAESI Act once the CIRP was initiated and the moratorium was ordered. 36. Insofar as the contention of the appellant Bank that the   petition   filed   by   the   Corporate   Debtor   was   mala   fide   is concerned,   we   do   not   find   any   merit   in   the   said   contention. All   the   details   with   regard   to   action   taken   by   the   appellant 23 Bank have been specifically mentioned in the petition filed by the   Corporate   Debtor.   Insofar   as   the   contention   with   regard to   liquidation   order   being   passed   is   concerned,   the   same   is already under challenge before the learned NCLAT.  As such, we need not make any observation with regard to the same.  37. We,   therefore,   find   that   no   case   is   made   out   for interfering with the concurrent orders passed by the learned NCLT   dated   15 th   July   2020   and   learned   NCLAT   dated   26 th March 2021. 38. In   the   result,   the   present   appeal   is   dismissed. Pending   application(s),   if   any,  shall   stand   disposed   of   in  the above terms.  No order as to costs. ……..….......................J. [L. NAGESWARA RAO] …….........................J.        [B.R. GAVAI] NEW DELHI; MAY 18, 2022. 24