REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO.  175 OF 2022 M/s R.D. Jain and Co.       …Appellant(s) Versus Capital First Ltd. & Ors.    …Respondent(s) J U D G M E N T M.R. SHAH, J. 1. Feeling   aggrieved   and   dissatisfied   with   the   impugned judgment  and order  dated 22.12.2017 passed  by  the  High Court   of   Judicature   at   Bombay   in   Writ   Petition   No. 1961/2017,   by   which,   the   Division   Bench   of   the   High Court   while   interpreting   Section   14   of   the   Securitisation and   Reconstruction   of   Financial   Assets   and   Enforcement Security   Interest   Act,   2002   (hereinafter   referred   to   as   the 1 “SARFAESI   Act”)   has   held   that   (i)   the   District   Magistrate, Chief   Metropolitan   Magistrate   is   not   a   persona   designata for the purposes of Section 14 of the SARFAESI Act; (ii) the expression   “District   Magistrate”   and   the   “Chief Metropolitan Magistrate” as appearing in Section 14 of the SARFAESI   Act   shall  deem   to   mean   and   include  Additional District   Magistrate   and   Additional   Chief   Metropolitan Magistrate for the purposes of Section 14 of the SARFAESI Act, the borrower has preferred the present appeal.   2. The facts leading to the present appeal in a nutshell are as under: ­ 2.1 That   respondent   No.   1   herein   –   Financial   Institution   – Capital   First   Limited   is   the   secured   creditor   (hereinafter referred  to as  the  “secured  creditor”) within  the  meaning  of Section   2(1)(zd)   of   the   SARFAESI   Act.   That   the   secured creditor  instituted proceedings under the SARFAESI Act for recovery   of   the   amount   due   and   payable   by   the   appellant herein   –   borrower.   The   said   proceedings   initiated   under Section   13(4)   of   the   SARFAESI   Act,   the   secured   creditor proceeded to take possession of the secured asset. However, the   borrowers   refused   to   handover   the   physical   possession 2 of   the   secured   asset.   The   secured   creditor   took   symbolic possession   of   the   secured   asset   on   21.01.2017   and   affixed the   possession   notice   at   the   said   secured   asset.   That   on 17.03.2017, the  secured creditor  filed an application  under Section   14   of   the   SARFAESI   Act   with   the   learned   Chief Metropolitan   Magistrate   Court,   Esplanade,   Mumbai,   inter­ alia,   praying   for   assistance   from   the   learned   Chief Metropolitan Magistrate in taking physical possession of the secured asset. The matter was adjourned from time to time and lastly, it was adjourned to 29.07.2017. As mandated by second   proviso   to   sub­section   (1)   of   Section   14   of   the SARFAESI  Act, the application was required to be disposed of within a period of 30 days and as the application was not decided   within   the   period   mandated   by   the   statute,   the secured creditor moved an application for advancement. The said application  came to  be dismissed by  the  learned  Chief Metropolitan   Magistrate,   inter­alia,   on   the   ground   that   the said   application   is   a   fresh   application   and   many   old applications   are   pending.   Therefore,   the   secured   creditor approached   the   High   Court   by   way   of   the   present   writ petition for an appropriate direction and order directing the 3 learned   Chief   Metropolitan   Magistrate   to   dispose   of   their cases/applications under Section 14 of the SARFAESI Act in a time bound manner. 2.2 That the Division Bench of the High Court issued directions to   the   learned   Chief   Metropolitan   Magistrate   to   make   an endeavour   to   dispose   of   the   pending   applications   as expeditiously   as   possible   and   preferably   within   a   period   of thirty   days   from   the   date   of   receipt   of   writ   along   with   the order.   The   learned   Chief   Metropolitan   Magistrate   vide communication   dated   14.08.2017   brought   to   the   notice   of the High Court that, “Even though, the SARFAESI Act, 2002 provides   for   expeditious   disposal   of   the   applications   filed under Section 14 of the said Act, there are as many as 924 cases  pending  under  the  said  Act  as  on  09.08.2017  on  the file   of   the   Court   of   the   Chief   Metropolitan   Magistrate, Esplanade,   Mumbai.   Out   of   924   cases,   509   cases   are   filed in   the   year   2017.   However,   there   are   27   cases   of   the   year 2014, 96 cases of the  year  2015 and 291 cases of the year 2016,   still   pending   for   disposal.   As   per   the   direction   of   the Hon’ble   High   Court,   preference   should   be   given   to   the   old pending   cases   for   disposing   of   the   same.   Therefore,   the 4 preference   is   being   given   to   the   pending   old   cases   rather than fresh new cases.”    2.3 On receiving the aforesaid report, the High Court was of the opinion   that   considering   the   volume   of   applications   filed under   Section   14   of   the   SARFAESI   Act   and   pendency   of such   applications,   the   learned   Chief   Metropolitan Magistrate,   who   is   an   authority   under   Section   14   of   the SARFAESI   Act   cannot   decide   such   applications   within   a time   bound   period   in   terms   of   the   first   and   second   proviso to   Section   14(1)  of  the  SARFAESI  Act.  After  opining  so,  the High   Court   proceeded   to   consider   the   issue   as   to   how   to minimize   the   pendency.   In   this   context,   after   considering the   relevant   provisions   of   the   SARFAESI   Act   as   well   as Section   17(2)   and   Section   19   of   the   Code   of   Criminal Procedure, the High Court has observed that the Additional Chief   Metropolitan   Magistrate   (for   short   “ACMM”),   being invested   with   all   the   judicial   powers   of   the   Chief Metropolitan   Magistrate,   can   be   considered   at   par   with   the Chief   Metropolitan   Magistrate.   The   High   Court   has   also observed   that   so   far   as   the   exercise   of   judicial   powers   are concerned,   the   Chief   Metropolitan   Magistrate   and   the 5 Additional Chief Metropolitan Magistrate stand on the same footing   and   one   cannot   be   said   to   be   either   inferior   or subordinate   to   the   other.   It   is   further   observed   and   held that   as   the   status   of   Chief   Metropolitan   Magistrate   and Additional   Chief   Metropolitan   Magistrate   is   same   and identical,   the   Additional   Chief   Metropolitan   Magistrate   can exercise the powers under Section 14 of the SARFAESI Act. While holding so, the Division Bench of the High Court has heavily   relied   upon   the   decisions   of   the   Division   Bench   of the   High   Court   in   the   case   of   State   of   Maharashtra   Vs. Shanti   Prasad   Jain   in   Criminal   Reference   No.   9   of   1977 decided on 29.09.1977 by which, on a reference the Division Bench of the High Court held and concluded that the Chief Metropolitan   Magistrate   and   the   Additional   Chief Metropolitan   Magistrate   are   courts   of   the   same   status having the same or identical jurisdiction so far as the trial of criminal   cases   is   concerned.   Further,   by   taking   into consideration   the   fact   that   the   powers   of   the   Chief Metropolitan Magistrate under  Section  14  of the  SARFAESI Act   being   purely   executionary   in   nature   and   having   no element  of quasi­judicial functions ultimately  it  is observed 6 and held by the High Court as under: ­  “(I)  The   District   Magistrate,   Chief   Metropolitan Magistrate   is   not   a   persona   designata   for   the purposes of Section 14 of the SARFAESI Act. (II)  The   expression   “District   Magistrate”   and   the “Chief   Metropolitan   Magistrate”   as   appearing   in Section   14   of   the   SARFAESI   Act   shall   deem   to mean   and   include   Additional   District   Magistrate and   Additional   Chief   Metropolitan   Magistrate   for the purposes of Section 14 of the SARFAESI Act.”  2.4 Feeling   aggrieved   and   dissatisfied   with   the   impugned judgment and order  passed by the High Court holding that the District Magistrate, Chief Metropolitan Magistrate is not by   persona   designata   for   the   purposes   of   Section   14   of   the SARFAESI Act and that the expression “District Magistrate” and   the   “Chief   Metropolitan   Magistrate”   as   appearing   in Section   14   of   the   SARFAESI   Act   shall   deem   to   mean   and include   Additional   District   Magistrate   and   Additional   Chief Metropolitan   Magistrate   for   the   purposes   of   Section   14   of the   SARFAESI   Act,   the   borrower   has   preferred   the   present appeal.                  7 3.   Shri   Purvish   Jitendra   Malkan,   learned   Advocate   has appeared   on   behalf   of   the   appellant   –   borrower   and   Shri Sachin   Patil,   learned   Advocate   has   appeared   on   behalf   of the   State.   None   has   appeared   on   behalf   of   the   respondent No. 1 – secured creditor.  4. Shri   Malkan,   learned   counsel   appearing   on   behalf   of   the borrower has vehemently submitted that the High Court has committed   a   grave   error   in   holding   that   powers   under Section   14   of   the   SARFAESI   Act   can   be   exercised   by   the Additional   Chief   Metropolitan   Magistrate   and   Additional District Magistrate also. It is vehemently submitted that the High Court has also committed a very serious/grave error in holding   that   the   District   Magistrate   and   the   Chief Metropolitan   Magistrate   is   not   a   persona   designata   for   the purposes of Section 14 of the SARFAESI Act.  4.1 Shri   Malkan,   learned   counsel   appearing   on   behalf   of   the borrower   has   submitted   that   the   impugned   judgment   and order   passed   by   the   High   Court   is   just   contrary   to   the decisions of the Gujarat High Court, Kerala High Court and the Calcutta High Court. It is submitted that the High Court of Gujarat, has been pleased to hold that: ­ 8 “1) District   Magistrate   and   Additional   District Magistrate   are   two   different   and   distinct   authorities; 2) The   powers   conferred  on   the   District   Magistrate or  the Chief Metropolitan Magistrate,  as  the  case  may be, under Section 14 are inter­alia that the powers are conferred   specifically   on   these   authorities.   One   of   the aspects of the power to be exercised is that the District Magistrate or the Chief Metropolitan Magistrate has to satisfy himself about compliance of the requirement of the   Section.   The   satisfaction   is   personal   satisfaction. The   District   Magistrate   or   the   Chief   Metropolitan Magistrate   are   conferred   with   the   powers   in   their specific   capacity   as   Chief   Metropolitan   Magistrate   of the   District   Magistrate.   They   themselves   only   are   the competent   authorities   to   exercise   the   powers.   The nature   of   powers   under   Section   14   would   not   permit transfer/delegate  of  exercise  of  powers  under  the  said provision to different person or authorities.”      4.2 It is submitted that while holding as above the Gujarat High Court   heavily   relied   upon   the   decision   of   this   Court   in   the case   of   Hari   Chand   Aggarwal   Vs.   Batala   Engineering   Co. Ltd.   and   Ors.;   (1969)   2   SCR   201 .   It   is   submitted   that   as held   by   this   Court   in   the   case   of   Hari   Chand   Aggarwal 9 (supra)   the   District   Magistrate   and   Additional   District Magistrate   are   the   distinct   authorities   and   the   Additional District Magistrate is subordinate to the District Magistrate and   therefore,   the   Additional   District   Magistrate   being subordinate   cannot   exercise   the   powers   of   the   District Magistrate.  4.3 It   is   submitted   that   the   Gujarat   High   Court   has   also considered   and   relied   upon   its   earlier   Division   Bench judgment in the case of  Shivam Water Treaters P. Ltd. Vs. Authorised   Officer,   State   Bank   of   India   in   Special   Civil Application   No.   12632   of   2013   decided   on   17.09.2013   by which   the   Division   Bench   of   the   High   Court   observed   and held as under: ­  “7. In  the  past,  this  very   Bench  had  an  occasion  to consider   the   question   as   to   whether   the   power conferred   under   Section   14   of   the   Securitisation   Act can be delegated by a Chief Metropolitan Magistrate in favour of the Additional Chief Metropolitan Magistrate. In that  context,  this bench held that  the action of  the Chief Metropolitan Magistrate,  Ahmedabad in exercise of his powers under Section 19 Clause (3) of the Code of Criminal Procedure, 1973 read with Rule 10 Clause (1)   of   Chapter   XXXII   of   the   Criminal   Manual,   1977 regarding   the   distribution   of   business   amongst   the Metropolitan   Magistrates,   Ahmedabad,   thereby empowering   the   Additional   Chief   Metropolitan Magistrate, Ahmedabad to accept and decide the cases under   the   provisions   of   the   Securitisation   Act,   arising within   the   limits   of   Ahmedabad   Municipal Corporation, was without jurisdiction.  10 8. In   the   case   before   us,   the   question   is   a   bit different   one   as   to   whether   a   District   Magistrate   can delegate such power to the Sub Divisional Magistrate.” It is submitted that thereafter it is specifically observed and   held   that   it   is   only   the   District   Magistrate   who   can exercise the powers under Section 14 of the SARFAESI Act.     4.4 Making   the   above   submissions   and   relying   upon   the decisions of this Court in the case of   Hari Chand Aggarwal (supra)   and   the   decisions   of   High   Court   of   Gujarat,   Kerala and   Calcutta,   it   is   prayed   to   allow   the   present   appeal   and quash   and   set   aside   the   impugned   judgment   and   order passed   by   the   High   Court   and   to   hold   that   it   is   only   the District Magistrate or the Chief Metropolitan Magistrate who are   conferred   with   the   powers   in   their   specific   capacity   as Chief   Metropolitan   Magistrate   or   District   Magistrate   to exercise the powers under Section 14 of the SARFAESI Act. 5. Shri   Sachin   Patil,   learned   counsel   appearing   on   behalf   of the State has supported the impugned judgment and order passed by the High Court. It is submitted that looking to the mandate   under   Section   14   of   the   SARFAESI   Act   to   decide and   dispose   of   the   applications   under   Section   14   within   a maximum   period   of   60   days   and   looking   to   the   volume   of 11 the   work   and   applications   pending   with   the   District Magistrates   or   the   Chief   Metropolitan   Magistrates   and   that they   have   also   to   look   after   and   consider   other   duties including   the   administrative   work   and   with   a   view   to   see that   the   ultimate   object   and   purpose   of   providing   the   time lines   in   deciding   the   applications   under   Section   14   of   the SARFAESI Act, it is prayed to dismiss the present appeal.  6. Heard.   While   considering   the   issue   whether   the   Additional District   Magistrate   or   Additional   Chief   Metropolitan Magistrate may exercise the powers under Section 14 of the SARFAESI   Act   and/or   the   issue   whether   the   expression “District Magistrate” and the “Chief Metropolitan Magistrate” as appearing in Section 14 of the SARFAESI Act shall deem to   mean   and   include   Additional   District   Magistrate   and Additional Chief Metropolitan Magistrate for the purposes of Section  14  of the  SARFAESI  Act,  the powers exercisable by the   District   Magistrate   (for   short   “DM”)   and   the   Chief Metropolitan Magistrate (for short “CMM”) under Section 14 of   the   SARFAESI   Act   are   first   required   to   be   considered. Section 14 of the SARFAESI Act reads as under: ­  12 “14.   Chief   Metropolitan   Magistrate   or   District   Magistrate   to assist secured creditor in taking possession of secured asset. —(1) Where the possession of any secured assets is required to  be   taken   by   the   secured  creditor   or   if   any   of   the  secured assets   is   required   to   be   sold   or   transferred   by   the   secured creditor under the provisions of this Act, the secured creditor may,   for   the   purpose   of   taking   possession   or   control   of   any such   secured   assets,   request,   in   writing,   the   Chief Metropolitan   Magistrate   or   the   District   Magistrate   within whose   jurisdiction   any   such   secured   asset   or   other documents relating thereto may be situated or found, to take possession thereof, and the Chief Metropolitan Magistrate or as   the   case   may   be,   the   District   Magistrate   shall,   on   such request being made to him— (a) take possession of such asset  and documents relating thereto; and  (b)   forward   such   asset   and   documents   to   the   secured creditor:  [Provided   that   any   application   by   the   secured   creditor   shall be   accompanied   by   an   affidavit   duly   affirmed   by   the authorised officer of the secured creditor, declaring that—  (i) the aggregate amount of financial assistance granted and the   total   claim   of   the   Bank   as   on   the   date   of   filing   the application;  (ii)the   borrower   has   created   security   interest   over   various properties   and   that   the   Bank   or   Financial   Institution   is holding   a   valid   and   subsisting   security   interest   over   such properties and the claim of the Bank or Financial Institution is within the limitation period;  (iii)the   borrower   has   created   security   interest   over   various properties giving the details of properties referred to in sub­ clause (ii)above;  (iv)  the  borrower  has committed default  in repayment  of  the financial   assistance   granted   aggregating   the   specified amount;  (v)   consequent   upon   such   default   in   repayment   of   the financial   assistance   the   account   of   the   borrower   has   been classified as a non­performing asset;  (vi) affirming that the period of sixty days notice as required by the provisions of sub­section (2) of section 13, demanding payment   of   the   defaulted   financial   assistance   has   been served on the borrower;  (vii)   the   objection   or   representation   in   reply   to   the   notice received   from   the   borrower   has   been   considered   by   the secured   creditor   and   reasons   for   non­acceptance   of   such objection   or   representation   had   been   communicated   to   the borrower;  13 (viii)   the   borrower   has   not   made   any   repayment   of   the financial   assistance   in   spite   of   the   above   notice   and   the Authorised Officer is, therefore, entitled to take possession of the secured assets under the provisions of sub­section (4) of section 13 read with section 14 of the principal Act;  (ix)   that   the   provisions   of   this   Act   and   the   rules   made thereunder had been complied with: Provided   further   that   on   receipt   of   the   affidavit   from the   Authorised   Officer,   the   District   Magistrate   or   the   Chief Metropolitan   Magistrate,   as   the   case   may   be,   shall   after satisfying   the   contents   of   the   affidavit   pass   suitable   orders for   the   purpose   of   taking   possession   of   the   secured   assets [within a period of thirty days from the date of application] [Provided   also   that   if   no   order   is   passed   by   the   Chief Metropolitan   Magistrate   or   District   Magistrate   within   the said period of thirty days for reasons beyond his control, he may,   after   recording   reasons   in   writing   for   the   same,   pass the   order   within   such   further   period   but   not   exceeding   in aggregate sixty days.]  Provided   also   that   the   requirement   of   filing   affidavit stated   in   the   first   proviso   shall   not   apply   to   proceeding pending   before   any   District   Magistrate   or   the   Chief Metropolitan  Magistrate,  as  the  case  may  be,  on the  date of commencement of this Act.] (2)   For   the   purpose   of   securing   compliance   with   the provisions   of   sub­section   (1),   the   Chief   Metropolitan Magistrate or the District Magistrate may take or cause to be taken   such   steps   and   use,   or   cause   to  be   used,   such   force, as may, in his opinion, be necessary.  (3)   No   act   of   the   Chief   Metropolitan   Magistrate   or   the District   Magistrate   [any   officer   authorised   by   the   Chief Metropolitan   Magistrate   or   District   Magistrate]   done   in pursuance   of   this   section   shall   be   called   in   question   in  any court or before any authority.” 6.1 That in the year 2013 by Act 1 of 2013, Section 14 (1A) has been   inserted   by   which   now,   while   exercising   the   powers under   Section   14   of   the   SARFAESI   Act,   the   District 14 Magistrate   or   the   Chief   Metropolitan   Magistrate   may authorise any officer subordinate to him to take possession of   such   assets   and   documents   relating   thereto;   and   to forward such assets and documents to the secured creditor. Section   14   (1A)   as   inserted   in   the   year   2013   reads   as under:­ “[(1A) The District Magistrate or the Chief Metropolitan Magistrate may authorise any officer subordinate to him,—  (i)to   take   possession   of   such   assets   and   documents relating thereto; and  (ii)   to   forward   such   assets   and   documents   to   the secured creditor.]”  6.2 Even   as   observed   and   held   by   this   Court   in   the   recent decision   of   NKGSB   Cooperative   Bank   Limited   Vs.   Subir Chakravarty   &   Ors.   (Civil   Appeal   No.   1637/2022)   decided on   25.02.2022,   it   is   open   to   the   CMM/DM   to   appoint   an advocate   and   authorise   him/her   to   take   possession   of   the secured   assets   and   documents   relating   thereto   and   to forward   the   same   to   the   secured   creditor   under   Section 14(1A) of the SARFAESI Act.  7. Now   so   far   as   the   powers   exercisable   by   DM   and   CMM under   Section   14   of   the   SARFAESI   Act   are   concerned, statement   of   objects   and   reasons   for   which   SARFAESI   Act 15 has been enacted reads as under: ­ “STATEMENT OF OBJECTS AND REASONS  The financial sector has been one of the key drivers in India's efforts to achieve success in rapidly developing  its economy. While   the   banking   industry   in   India   is   progressively complying   with   the   international   prudential   norms   and accounting   practices   there   are   certain   areas   in   which   the banking and financial sector do not have a level playing field as compared to other participants in the financial markets in the   world.   There   is   no   legal   provision   for   facilitating securitisation   of   financial   assets   of   banks   and   financial institutions.   Further,   unlike   international   banks,   the   banks and financial institutions in India do not have power to take possession   of   securities   and   sell   them.   Our   existing   legal framework relating  to commercial  transactions  has  not kept pace   with   the   changing   commercial   practices   and   financial sector reforms. This has resulted in slow pace of recovery of defaulting   loans   and   mounting   levels   of   non­performing assets   of   banks   and   financial   institutions.   Narasimham Committee I and II and Andhyarujina Committee constituted by   the   Central   Government   for   the   purpose   of   examining banking sector reforms have considered the need for changes in   the   legal   system   in   respect   of   these   areas.   These Committees,   inter   alia,   have   suggested   enactment   of   a   new legislation   for   securitisation   and   empowering   banks   and financial institutions to take possession of the securities and to sell them  without the intervention of the court. Acting on these   suggestions,   the   Securitisation   and   Reconstruction   of Financial   Assets   and   Enforcement   of   Security   Interest Ordinance, 2002 was promulgated on the 21st June, 2002 to regulate securitisation and reconstruction of financial assets and   enforcement   of   security   interest   and   for   matters connected   therewith   or   incidental   thereto.   The   provisions   of the Ordinance would enable banks and financial institutions to   realise   long­term   assets,   manage   problem   of   liquidity, asset   liability   mismatches   and   improve   recovery   by exercising powers to take possession of securities, sell them and   reduce   nonperforming   assets   by   adopting   measures   for recovery or reconstruction.”    Thus,   the   underlying   purpose   of   the   SARFAESI   Act   is to   empower   the   financial   institutions   in   India   to   have 16 similar   powers   as   enjoyed   by   their   counterparts,   namely, international banks in other  countries. One such feature is to   empower   the   financial   institutions   to   take   possession   of securities and sell them. The same has been translated into provisions   falling   under   Chapter   III   of   the   SARFAESI   Act. Section 13 deals with enforcement of security interest. Sub­ Section   (4)   thereof   envisages   that   in   the   event   a   default   is committed by the borrower in discharging his liability in full within   the   period   specified   in   sub­section   (2),   the   secured creditor  may  take recourse to  one or  more of  the  measures provided  in   sub­section   (4).  One  of  the   measures  is  to  take possession   of   the   secured   assets   of   the   borrower   including the right to transfer by way of lease, assignment or sale for realising   the   secured   asset.   That,   they   could   do   through their   “authorised   officer”   as   defined   in   Rule   2(a)   of   the Security Interest (Enforcement) Rules, 2002. 7.1 After   taking   over   possession   of   the   secured   assets,   further steps  to  lease, assign  or  sale  the  same  could  also  be  taken by   the   secured   creditor.   However,   Section   14   of   the SARFAESI   Act   predicates   that   if   the   secured   creditor intends   to   take   possession   of   the   secured   assets,   must 17 approach the CMM/DM by way of an application in writing, and   on   receipt   of   such   request,   the   CMM/DM   must   move into action in right earnest. After passing an order thereon, he/she   (CMM/DM)   must   proceed   to   take   possession   of   the secured   assets   and   documents   relating   thereto   for   being forwarded   to   the   secured   creditor   in   terms   of   Section   14(1) read   with   Section   14(2)   of   the   SARFAESI   Act.   As   noted earlier,   Section   14(2)   is   an   enabling   provision   and   permits the CMM/DM to take such steps and use force, as may, in his opinion, be necessary. 7.2 At   this   stage,   it   is   required   to   be   noted   that   along   with insertion   of   sub­section   (1A),   a   proviso   has   also   been inserted   in   sub­section   (1)   of   Section   14   of   the   SARFAESI Act whereby the secured creditor is now required to comply certain   conditions   and   to   disclose   that   by   way   of   an application   accompanied   by   affidavit   duly   affirmed   by   its authorised officer  in that  regard. Sub­Section (1A) is in the nature   of   an   explanatory   provision   and   it   merely   restates the implicit power of the CMM/DM in taking services of any officer   subordinate   to   him.   As   observed   and   held   by   this Court   in   the   case   of   NKGSB   Cooperative   Bank   Ltd. 18 (supra),   the   insertion   of   sub­section   (1A)   is   not   to   invest   a new power for the first time in the CMM/DM as such.  8. Thus,   considering   the   scheme   of   the   SARFAESI   Act,   it   is explicit   and   crystal   clear   that   possession   of   the   secured assets   can   be   taken   by   the   secured   creditor   before confirmation   of   sale   of   the   secured   assets   as   well   as   post­ confirmation   of   sale.   For   taking   possession   of   the   secured assets,   it   could   be   done   by   the   “authorised   officer”   of   the Bank   as   noted   in   Rule   8   of   the   Security   Interest (Enforcement) Rules, 2002.  8.1 However,   for   taking   physical   possession   of   the   secured assets   in   terms   of   Section   14(1)   of   the   SARFAESI   Act,   the secured   creditor   is   obliged   to   approach   the   CMM/DM   by way of a written application requesting for taking possession of   the   secured   assets   and   documents   relating   thereto   and for being forwarded to it (secured creditor) for further action. The   statutory   obligation   enjoined   upon   the   CMM/DM   is   to immediately   move   into   action   after   receipt   of   a   written application   under   Section   14(1)   of   the   SARFAESI   Act   from the   secured   creditor   for   that   purpose.   As   soon   as   such   an application is received, the CMM/DM is expected to pass an 19 order after verification of compliance of all formalities by the secured creditor referred to in the proviso in Section 14(1) of the SARFAESI Act and after being satisfied in that regard, to take   possession   of   the   secured   assets   and   documents relating   thereto   and   to   forward   the   same   to   the   secured creditor at the earliest opportunity. As mandated by Section 14 of the SARFAESI Act, the CMM/DM has to act within the stipulated   time   limit   and   pass   a   suitable   order   for   the purpose of taking possession of the secured assets within a period of 30 days from the date of application which can be extended   for   such   further   period   but   not   exceeding   in   the aggregate,   sixty   days.   Thus,   the   powers   exercised   by   the CMM/DM is a ministerial act. He cannot brook delay. Time is of the essence. This is the spirit of the special enactment. As   observed   and   held   by   this   Court   in   the   case   of   NKGSB Cooperative   Bank   Ltd.   (supra),   the   step   taken   by   the CMM/DM while taking possession of the secured assets and documents relating thereto is a ministerial step. It could be taken   by   the   CMM/DM   himself/herself   or   through   any officer   subordinate   to   him/her,   including   the   advocate commissioner   who   is   considered   as   an   officer   of   his/her 20 court.   Section   14   does   not   oblige   the   CMM/DM   to   go personally   and   take   possession   of   the   secured   assets   and documents relating thereto. Thus, we reiterate that the step to   be   taken   by   the   CMM/DM   under   Section   14   of   the SARFAESI  Act,  is  a  ministerial  step. While  disposing  of   the application   under   Section   14   of   the   SARFAESI   Act,   no element   of   quasi­judicial   function   or   application   of   mind would require.  The Magistrate has to adjudicate and decide the   correctness   of   the   information   given   in   the   application and nothing more. Therefore, Section 14 does not involve an adjudicatory   process   qua   points   raised   by   the   borrower against   the   secured   creditor   taking   possession   of   secured assets.     9. Thus,   in   view   of   the   scheme   of   the   SARFAESI   Act,   more particularly, Section 14 of the SARFAESI Act and the nature of the powers to be exercised by learned Chief Metropolitan Magistrate/learned   District   Magistrate,   the   High   Court   in the impugned judgment and order has rightly observed and held that the power vested in the learned Chief Metropolitan Magistrate/learned   District   Magistrate   is   not   by   way   of persona designata.    21 10. Now   the   next   question   which   is   posed   for   consideration   of this   Court   is,   whether,   the   Additional   Chief   Metropolitan Magistrate   can   be   said   to   be   subordinate   to   the   Chief Metropolitan   Magistrate.   For   that   purpose   the   relevant provisions of the Cr.PC, namely, Sections 11, 12, 15, 16, 17, 19 and 35, are required to be referred to which are extracted as under:­  “11. Courts of Judicial Magistrates.—(1) In every district (not being   a   metropolitan   area)   there   shall   be   established   as many Courts of Judicial Magistrates of the first class and of the   second   class,   and   at   such   places,   as   the   State Government may, after consultation with the High Court, by notification,   specify:   1   [Provided   that   the   State   Government may,   after   consultation   with   the   High   Court,   establish,   for any   local   area,   one   or   more   Special   Courts   of   Judicial Magistrates of the first class or of the second class to try any particular   case   or   particular   class   of   cases,   and   where   any such   Special   Court   is   established,   no   other   Court   of Magistrate in the local area shall have jurisdiction to try any case   or   class   of   cases   for   the   trial   of   which   such   Special Court   of   Judicial   Magistrate   has   been   established.]   (2)   The presiding   officers   of   such   Courts   shall   be   appointed   by   the High Court. (3) The High Court may, whenever it appears to it   to   be   expedient   or   necessary,   confer   the   powers   of   a Judicial Magistrate of the first class or of the second class on any member of the Judicial Service of the State, functioning as a Judge in a Civil Court. 12.   Chief   Judicial   Magistrate   and   Additional   Chief   Judicial Magistrate,   etc.—(1)   In   every   district   (not   being   a metropolitan   area),   the   High   Court   shall   appoint   a   Judicial Magistrate   of   the   first   class   to   be   the   Chief   Judicial Magistrate.   (2)   The   High   Court   may   appoint   any   Judicial Magistrate of the first class to be an Additional Chief Judicial Magistrate, and such Magistrate shall have all or any of the powers   of   a   Chief   Judicial   Magistrate   under   this   Code   or under   any   other   law   for   the   time   being   in   force  as   the  High 22 Court   may   direct.  (3)   (a)  The  High  Court   may   designate  any Judicial   Magistrate   of   the   first   class   in   any   sub­division   as the Sub­divisional Judicial Magistrate and relieve him of the responsibilities specified in this section as occasion requires. (b)   Subject   to   the   general   control   of   the   Chief   Judicial Magistrate,   every   Sub­divisional   Judicial   Magistrate   shall also   have   and   exercise,   such   powers   of   supervision   and control over the work of the Judicial Magistrates (other than Additional  Chief  Judicial Magistrates)  in  the  sub­division  as the   High   Court   may,   by   general   or   special   order,   specify   in this behalf. 15.   Subordination   of   Judicial   Magistrates.—(1)   Every   Chief Judicial   Magistrate   shall   be   subordinate   to   the   Sessions Judge;   and   every   other   Judicial   Magistrate   shall,   subject   to the general control of the Sessions Judge, be subordinate to the   Chief   Judicial   Magistrate.   (2)   The   Chief   Judicial Magistrate may, from time to time, make rules or give special orders,   consistent   with   this   Code,   as   to   the   distribution   of business   among   the   Judicial   Magistrates   subordinate   to him. 16.   Courts   of   Metropolitan   Magistrates.—(1)   In   every metropolitan area, there shall be established as many Courts of Metropolitan Magistrates, and at such places, as the State Government may, after consultation with the High Court, by notification, specify. (2) The presiding officers of such Courts shall   be   appointed   by   the   High   Court.   (3)   The   jurisdiction and   powers   of   every   Metropolitan   Magistrate   shall   extend throughout the metropolitan area. 17.   Chief   Metropolitan   Magistrate   and   Additional   Chief Metropolitan   Magistrate.—(1)   The   High   Court   shall,   in relation   to   every   metropolitan   area   within   its   local jurisdiction,   appoint   a   Metropolitan   Magistrate   to   be   the Chief Metropolitan Magistrate for such metropolitan area. (2) The High Court may appoint any Metropolitan Magistrate to be   an   Additional   Chief   Metropolitan   Magistrate,   and   such Magistrate   shall   have   all   or   any   of   the   powers   of   a   Chief Metropolitan Magistrate under this Code or under any other law for the time being in force as the High Court may direct. 19.   Subordination   of   Metropolitan   Magistrates.—(1)   The Chief   Metropolitan   Magistrate   and   every   Additional   Chief Metropolitan Magistrate shall be subordinate to the Sessions Judge;   and   every   other   Metropolitan   Magistrate   shall, subject   to   the   general   control   of   the   Sessions   Judge,   be subordinate   to   the   Chief   Metropolitan   Magistrate.   (2)   The 23 High   Court   may,   for   the   purposes   of   this   Code,   define   the extent   of   the   subordination,   if   any,   of   the   Additional   Chief Metropolitan   Magistrates   to   the   Chief   Metropolitan Magistrate.  (3)  The  Chief  Metropolitan  Magistrate  may, from time   to   time,   make   rules   or   give   special   orders,   consistent with this Code, as to the distribution of business among the Metropolitan Magistrates and as to the allocation of business to an Additional Chief Metropolitan Magistrate. 35.   Powers   of   Judges   and   Magistrates   exercisable   by   their successors­in­office.—(1)   Subject   to   the   other   provisions   of this   Code,   the   powers   and   duties   of   a   Judge   or   Magistrate may be exercised or performed by his successor­in­office. (2) When there is any doubt as to who is the successor­in­office of   any   Additional   or   Assistant   Sessions   Judge,   the  Sessions Judge   shall   determine   by   order   in   writing   the   Judge   who shall, for the purposes of this Code or of any proceedings or order thereunder, be deemed to be the successor­in­office of such Additional or Assistant Sessions Judge. (3) When there is   any   doubt   as   to   who   is   the   successor­in­office   of   any Magistrate,   the   Chief   Judicial   Magistrate,   or   the   District Magistrate,   as  the  case   may   be,  shall  determine  by   order   in writing   the   Magistrate   who   shall,   for   the   purpose   of   this Code   or   of   any   proceedings   or   order   thereunder,   be   deemed to be the successor­in­office of such Magistrate.” 10.1 From   the   aforesaid   provisions,   it   can   be   seen   that   any Metropolitan Magistrate can be appointed by the High Court to   be   the   Chief   Metropolitan   Magistrate.   The   High   Court may   appoint   any   Metropolitan   Magistrate   to   be   an Additional   Chief   Metropolitan   Magistrate,   and   such Magistrate   shall   have   all   or   any   of   the   powers   of   a   Chief Metropolitan Magistrate under Cr.PC or under any other law for the time being in force as the High Court may direct. The Chief   Metropolitan   Magistrate   and   every   Additional   Chief 24 Metropolitan   Magistrate   shall   be   subordinate   to   the Sessions   Judge;   and   every   other   Metropolitan   Magistrate shall,   subject   to   the   general   control   of   the   Sessions   Judge, be   subordinate   to   the   Chief   Metropolitan   Magistrate.   Thus the judicial powers and the powers, under the Cr.PC which may be exercised by the Chief Metropolitan Magistrate, can be exercised by the Additional Chief Metropolitan Magistrate also. Thus, the Additional Chief Metropolitan Magistrate can be said to be at  par  with  the Chief Metropolitan Magistrate in so far as the powers to be exercised under the Cr.PC are concerned.   The   Chief   Metropolitan   Magistrate   in   addition, may   have   administrative   powers.   However,   for   all   other purposes   and   more   particularly   the   powers   to   be   exercised under   the   Cr.PC   both   are   at   par.   Therefore,   the   Additional Chief   Metropolitan   Magistrate   cannot   be   said   to   be subordinate to the Chief Metropolitan Magistrate in so far as exercise of judicial powers are concerned.    10.2 In view of the above discussion and as observed hereinabove when   the   powers   to   be   exercised   by   the   Additional   Chief Metropolitan   Magistrate   are   at   par   with   the   powers   to   be exercised   by   the   Chief   Metropolitan   Magistrate   [Section 25 17(2)   of   Cr.PC]   and   the   Chief   Metropolitan   Magistrate   and Additional   Chief   Metropolitan   Magistrate   shall   be subordinate to the Sessions Judge (Section 19 of the Cr.PC) and   the   steps   to   be   taken   by   the   Chief   Metropolitan Magistrate   under   Section   14   of   the   SARFAESI   Act   as observed hereinabove are ministerial in nature and does not involve any adjudicatory process and there is no element of any   quasi­judicial   function,   we   see   no   reason   to   take   a different   view   than   the   view   taken   by   the   Bombay   High Court   in   the   impugned   judgment.   We   hold   that   the expression   “Chief   Metropolitan   Magistrate”   as   appearing   in Section   14   of   the   SARFAESI   Act   shall   deem   to   mean   and include   Additional   Chief   Metropolitan   Magistrate   for   the purposes of Section 14 of the SARFAESI Act.           10.3 Similarly,   when   the   Additional   District   Magistrates   are conferred   with   the   powers   to   be   exercised   by   the   District Magistrates   either   by   delegation   and/or   by   special   orders and   the   Additional   District   Magistrates   are   exercising   the same   powers   which   are   being   exercised   by   the   District Magistrates,   the   same   analogy   can   be   applied,   more 26 particularly, when the powers exercisable under Section 14 of the SARFAESI Act, are ministerial steps.  11. The   issue/question   may   also   be   considered   from   another angle. It cannot be disputed and even judicial notice can be taken   of   the   fact   that   the   CMMs   and/or   even   the   DMs   are required   to   perform   so   many   other   duties   under   different statutes.   They   have   to   perform   many   administrative   duties also. District Magisters are in overall administrative control of   their   jurisdiction/district.   Similarly,   CMMs   are   also required   to   perform   administrative   duties   and   they   have also   to   deal   with   the   other   cases/criminal   trials   and   many trials under special statutes also. It cannot be disputed that the   litigations   under   the   SARFAESI   Act   and   proceedings and/or  applications under  Section  14 of the  SARFAESI  Act are   increasing.   Even   as   noticed   by   the   High   Court   in   the impugned judgment and order, as on 09.08.2017, 926 cases were pending under Section 14 of the SARFAESI Act before only   one   CMM.   Therefore,   a   number   of   applications   under Section 14 are pending. It also cannot be disputed that the SARFAESI   Act   provides   for   expeditious   disposal   of   the applications filed under Section 14 of the SARFAESI Act. As 27 per,   second   proviso   to   Section   14,   suitable   orders   for   the purpose   of   taking   possession   of   the   secured   assets   are required   to   be   passed   within   a   maximum   period   of   sixty days   from   the   date   of   the   application.   Therefore,   if   the submission   on   behalf   of   the   appellants   that   only   the concerned CMM/DM alone would have jurisdiction to decide the   applications   under   Section   14   of   the   SARFAESI   Act   is accepted,   in   that   case,   it   will   be   practically   impossible   for the   concerned   CMM/DM   to   decide   the   application   under Section   14   of   the   SARFAESI   Act   expeditiously   and   within the   time   stipulated   under   second   proviso   to   Section   14   of the   SARFAESI   Act.   If   the   interpretation   which   we   propose that,   the   District   Magistrate/Chief   Metropolitan   Magistrate under   Section   14   of   the   SARFAESI   Act   includes   the Additional District Magistrate/Additional Chief Metropolitan Magistrate,   the   same   can   be   said   to   be   a   purposive interpretation   to   achieve   the   object   and   purpose   of proceedings   under   the   SARFAESI   Act,   more   particularly when   as   observed   hereinabove,   the   orders   to   be   passed under Section 14 of the SARFAESI Act are ministerial steps and   to   assist   the   secured   creditor   in   getting/obtaining   the 28 possession   of   the   secured   property.   Thus,   there   is   no element of exercise of adjudicatory powers under Section 14 of   the   SARFAESI   Act.   All   these   aspects   have   been considered   in   detail   by   the   High   Court   in   the   impugned judgment and order.  12. We   are   in   complete   agreement   with   the   view   taken   by   the High   Court   that   (i)   the   District   Magistrate,   Chief Metropolitan   Magistrate   is   not   a   persona   designata   for   the purposes   of   Section   14   of   the   SARFAESI   Act;   (ii)   the expression “District Magistrate” and the “Chief Metropolitan Magistrate” as appearing in Section 14 of the SARFAESI Act shall   deem   to   mean   and   include   Additional   District Magistrate and Additional Chief Metropolitan Magistrate for the purposes of Section 14 of the SARFAESI Act.  13. The contrary  view  taken  by  the other  High Courts, namely, Gujarat High Court in the case of Pushpa Devi B Jain W/o Bhawarlal M Jain Vs. Indian Overseas Bank in Special Civil Application   No.   19102/2015;   Calcutta   High   Court   in   the case   of   Shri   Chellaperumal   &   Anr.   Vs.   The   Authorised Officer   &  Ors.  in   M.A.  No.  26/2014   and  Kerala  High   Court in   the   case   of   Aseena   Vs.   Sub­Divisional   Magistrate   and 29 Ors.  in   W.P.  (C)   No.  3331/2007,   is  not   a   good  law   and   are specifically overruled.            14. 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.   We   hold   that   the   powers under  Section 14 of  the SARFAESI  Act can be exercised by the   concerned   Additional   Chief   Metropolitan   Magistrates   of the   area   having   jurisdiction   and   also   by   the   Additional District   Magistrates,   who   otherwise   are   exercising   the powers at par with the concerned District Magistrates either by   delegation   and/or   special   order.   The   present   appeal   is accordingly dismissed. No costs.     ………………………………….J. [M.R. SHAH] NEW DELHI; ………………………………….J. July 27, 2022 [B.V. NAGARATHNA] 30