/2022 INSC 0989/ REPORTABLE      IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO. 7128 OF 2022 Mrs. Leelamma Mathew              …Appellant Versus M/s Indian Overseas Bank & Ors.           …Respondents J U D G M E N T M.R. SHAH, J. 1. Feeling   aggrieved   and   dissatisfied   with   the   impugned judgment   and   order   passed   by   the   High   Court   of   Kerala   at Ernakulam   in   RFA   No.379   of   2014   by   which   the   High   Court has   allowed   the   said   appeal   preferred   by   respondent   no.1 herein   –   Bank   and   has   quashed   and   set   aside   the   judgment and decree passed by the learned Trial Court dated 31.01.2014 1 in OS No.630 of 2012 directing the Bank to pay to the plaintiff a   sum   of   Rs.58,10,000/­   with   interest   at   the   rate   of   12%   per annum from the date of suit till realization, the original plaintiff has preferred the present appeal. 2. That the defendant ­ Bank secured the property in Survey No.48/1   in   Tirur   Taluk,   Tanur   Village   in   exercise   of   powers under   the   provisions   of   the   Securitization   and   Reconstruction of   Financial   Assets   and   Enforcement   of   Security   Interest   Act 2002 (hereinafter referred to as ‘SARFAESI Act, 2002’) 2.1 That   the   Bank   secured   the   possession   and   thereafter   by notice   for   auction   dated   23.01.2007   the   secured   asset admeasuring   54   cents   was   put   to   auction.     The   appellant   – original   plaintiff   after   inspection   of   the   property   submitted   the quotation   for   sale   of   54   cents   of   land   and   offered Rs.32,05,000/.     It   appears   that   in   the   quotation   the   original plaintiff   specifically   stated   that   the   offer   of   Rs.32,05,000/­   is subject   to   the   condition   that   absolute   ownership   and   vacant 2 possession   of   full   extent   of   property   without   encumbrances   is handed   over.     However,   by   communication   dated   05.03.2007, the   Bank   replied   that   as   in   the   invitation   to   the   public   for tenders,   it   is   stated   that   the   property   would   be   sold   in   “as   is where   is”   and   “as   is   what   is”   condition,   the   original   plaintiff may   confirm   that   he   is   ready   and   willing   to   offer   the   bid   and take the property in the present condition.  It appears that vide communication   dated   08.03.2007,   the   original   plaintiff reiterated   that   she   is   ready   to   purchase   the   property   only   if, absolute ownership, vacant possession and full enjoyment of 54 cents   of   land,   free   from   all   encumbrances   is   given,   otherwise, she   is   not   ready   to   purchase   the   property,   if   the   Bank   is   not able   to   assign   absolute   ownership,   vacant   possession   and   full enjoyment of the property admeasuring 54 cents. 2.2 It appears that thereafter the Bank took the possession of the property pursuant to the order passed by the CJM, Manjeri in an application under Section 14 of the SARFAESI Act.   That thereafter   the   plaintiff   paid   a   total   sale   consideration   in   the 3 month   of   October,   2007.     That   thereafter   the   Tehsildar submitted   the   report   dated   21.11.2007   submitting   that   the actual   measurement   of   the   land   is   39.60   cents   and   that   the debtor   had   already   transferred   14.40   cents   out   of   land admeasuring 54 cents prior to the creation of the mortgage with the   Bank.     Despite   the   above   the   Bank   issued   the   sale certificate   for   54   cents   dated   21.11.2007   and   handed   over   the possession   of   the   secured   property   admeasuring   39.60   cents only   however,   the   sale   consideration   is   issued   for   54   cents. That thereafter the sale deed on the basis of the sale certificate was   actually   executed   in   favour   of   the   plaintiff   only   on 01.10.2010 for 54 cents.  That thereafter the plaintiff instituted the  suit for  recovery  of damages/compensation  with respect to 14.40 cents.  It was the case of the plaintiff that as the plaintiff paid a total sale consideration for 54 cents of the land and even the sale certificate and the sale deed was executed for 54 cents the   plaintiff   has   been   handed   over   the   possession   of   39.60 cents   of   the   land   only   and   therefore   the   plaintiff   is   entitled   to the   damages/compensation   with   respect   to   the   14.40   cents 4 which   was   less   than   the   area   for   which   the   plaintiff   paid   the amount i.e. 54 cents.   It was the case on behalf of the plaintiff that   it   was   the   duty   of   the   bank   when   accepted   the   total   sale consideration   for   54   cents,   to   hand   over   the   peaceful   and vacant   possession   of   the   land   admeasuring   54   cents.     It   was also   the   case   on   behalf   of   the   plaintiff   that   as   the   bank   was aware of the true facts that the area of the property/land is less despite   that   the   bank   did   not   disclose   the   true   facts   to   the plaintiff and suppressed the material fact and played a fraud. 2.3 The   suit   was   resisted   by   the   defendant   –   Bank   by submitting that the sale was on “as is where is” and “as is what is”   basis   and   that   the   plaintiff   was   aware   that   the   area   of   the property   is   less   than   54   cents   and   still   she   purchased   the secured   property.     It  was  the  case  on  behalf   of  the   defendants that there was no fraud committed by them.   It was submitted that   the   documents   submitted   to   them   by   the   borrowers   were relating to the total extent of 54 cents of land which was put to auction.   That it was the case on behalf of the defendants that the   plaintiff   is   not   entitled   to   any   compensation   from   the 5 defendants.     The   learned   Trial   Court   framed   the   following issues: “(i)  Whether the suit is maintainable? (ii)   Whether the plaintiff is entitled to get a decree as prayed for? (iii)  Reliefs and Costs?” 2.4 That the learned Trial Court decreed the suit and directed the   defendant   –   Bank   to   pay   to   the   plaintiff   a   sum   of Rs.58,10,000/­ with future interest @ 12% pa from the date of suit till realization. 2.5 Feeling   aggrieved   and   dissatisfied   with   the   judgment   and decree passed by the learned Trial Court, the defendant – Bank filed   the   present   appeal   before   the   High   Court.     By   the impugned judgment and order the High Court has allowed the appeal   preferred   by   the   defendants   and   has   quashed   and   set aside the decree passed by the learned Trial Court   inter alia   on the grounds (i) that as the fraud has not been established and proved   the   suit   was   barred   in   view   of   Section   34   of   the SARFAESI  Act; (ii) That the plaintiff was aware of the fact that the   actual   area   of   the   secured   property   put   to   auction   is   less 6 than   54   cents   and   therefore   it   cannot   be   said   that   there   was any   non­disclosure   on   the   part   of   the   Bank;   (iii)   that   the property was put to auction “as is where is” and “as is what is” basis? 2.6 Feeling   aggrieved   and   dissatisfied   with   the   impugned judgment   and   order   passed   by   the   High   Court   allowing   the appeal and quashing and setting aside the decree passed by the learned   Trial   Court   and   consequently   dismissing   the   suit,   the original plaintiff has preferred the present appeal. 3. Shri   M.T.   George,   learned   counsel  appearing   on  behalf   of the   appellant   has   vehemently   submitted   that   in   the   facts   and circumstances of the case the Hon’ble High Court has seriously erred   in   quashing   and   setting   aside   the   decree   passed   by   the learned   Trial   Court.     It   is   submitted   that   as   the   suit   was   for damages/compensation   the   same   cannot   be   barred   under Section 34 of the SARFAESI Act. 7 3.1 It is  submitted that  therefore the  Hon’ble  High  Court has materially   erred   in   observing   and   holding   that   the   suit   was barred by Section 34 of the SARFAESI Act. 3.2 It   is   further   submitted   by   learned   counsel   for   the appellant that the appellant purchased 54 cents of the secured property   auctioned   by   the   defendant   –   Bank   in   exercise   of   the powers   vested   with   it   under   the   provisions   of   the   SARFAESI Act.     That   the   offer   made   by   the   bank   through   the   auction notice   dated   23.01.2007   was   for   sale   of   54   cents   of   land   in Survey   No.48/1.     That   the   appellant   offered   Rs.32,05,000/­ specifically stating that the absolute ownership and possession of   54   cents   of   lands       would   be   transferred   without   any encumbrances.  It is submitted that as the offer was conditional the   bank   by   letter   dated   05.03.2007   informed   the   appellant that the bank  had  invited tenders on  the basis of  “as is where is” and “as is what is” condition and if the appellant is willing to buy   the   property   on   the   said   condition,   she   has   to   inform   the Bank.     It   is   submitted   that   thereafter   the   appellant   replied   on 08.03.2007 the tender bid be considered only if the bank could 8 transfer   absolute   ownership   and  possession   over   the   entire  54 cents of land without any encumbrances and if not, she would withdraw   her   offer   and   the   earnest   money   would   be   returned. It   is   submitted   that   the   bank   took   the   possession   of   the auctioned property through the intervention of the Court under Section 14 of the SARFAESI Act and asked the appellant to pay the balance sale consideration which was done by the appellant on   17.10.2007.     Consequently,   the   bank   issued   certificate   of sale for 54 cents of land on 21.11.2007 and thereafter the sale certificate   was   registered   and   the   sale   deed   was   executed   on 01.02.2010 for 54 cents of land.   It is submitted that therefore when the bank transferred to the appellant only 39.60 cents of land   a   fact   which   was   known   to   the   bank   and   the   appellant paid   an   amount   of   Rs.32,05,000/­   for   54   cents   of   land   the appellant ­ original plaintiff is entitled to the remaining area of land   i.e.   14.40   cents.     It   is   submitted   that   therefore   the   Trial Court had rightly decreed the suit. 9 3.3 Learned Counsel appearing on behalf of the appellant has further   submitted   that   the   respondent   –   bank   while   exercising the   powers   provided   under   the   SARFAESI   Act   failed   to   comply with   Rule   8(6)(a)   and   (f)   of   the   Security   Interest   (Enforcement) Rules, 2002  (hereinafter referred to as Rules 2002) and Section 55(1)(a)   of   the   Transfer   of   Property   Act   (hereinafter   referred   to as ‘TP Act’).   It is submitted that the disclosures can be said to be  fraudulent   in   view   of  Section   55(1)(a)   of  the   TP  Act   and  the relevant  provisions   of   the  Rules,  2002   a  duty  is   cast   upon   the Authorised   Officer   to   disclose   to   the   auction   purchaser   any material   defect   in   the   title   failing   which   it   could   be   construed that   the   purchaser   was   misled.     Reliance   is   placed   on   the decision   of   this   Court   in   the   case   of   Haryana   Financial Corporation and Anr. Vs. Rajesh Gupta,  (2010) 1 SCC 655. 3.4 It is submitted that  Rule 8(6)(a) and (f) of the Rules 2002 mandates   additional   duty   on   the   Authorised   Officer   to   make known to the bidders before auction any other thing which the Authorised Officer considers it material for a purchaser to know 10 in   order   to   judge   the   nature   and   value   of   the   property.     It   is submitted that therefore the immunity claimed by the bank on the pretext “as is where is” and “as is what is” basis is no more a defence. 3.5 It   is   submitted   that   out   of   the  total   road   frontage   of   70.1 meters   which   portion   consisted   of   14.40   cents   has   captured 46.3 meters and remaining 39.60 cents were only 23.8 as road frontage which has a direct bearing on the market value of the property. Making   above   submissions,   it   is   prayed   to   allow   the present appeal and confirm the judgment and decree passed by the learned Trial Court. 4. Present   appeal   is   vehemently   opposed   by   Shri   Kunal Tandon, learned counsel appearing on behalf of the Respondent –   Bank.     It   is   submitted   that   as   the   property   in   question   was put to auction on “as is where is” and “as is what is” basis and the   plaintiff   –   auction   purchaser   was   from   the   very   beginning 11 aware that the area of the land is less than what was advertised and   despite   that   the   offer   was   made   which   was   accepted,   the High   Court   has   rightly   set   aside   the   judgment   and   decree passed by the learned Trial Court. 4.1 It is submitted that as rightly observed by the High Court it   was   not   the   case   that   the   Bank   had   no   saleable   interest   at all.     It   is   submitted   that   the   Tehsildar   gave   its   report   on 21.11.2007   about   the   exact   extent   of   the   auction   property. Thus, no fault was said to the found with the Bank. 4.2 It is submitted that the Hon’ble High Court after looking at the   evidence   as   concluded   that   the   original   plaintiff   was   fully aware of the deficiency in extent. 4.3 It   is   further   submitted   that   even   otherwise   as   observed and held by Hon’ble High Court the suit itself was barred under Section 34 of the SARFAESI Act. 12 4.4 It   is   submitted   that   in   terms   of   Section   34   of   the SARFAESI   Act,   the   jurisdiction   of   the   Civil   Court   is   absolute barred   except   in   case   the   plaintiff   is   able   to   show   fraud   or misrepresentation.     It   is   submitted   that   in   the   present   case from   the   communications   on   record   and   that   the   possession was   handed   over   to   the   bank   pursuant   to   the   order   under Section   14   of   the   SARFAESI   Act   on   08.10.2007   and   thereafter the plaintiff made the payments on various dates, leading to the issuance   of   the   sale   certificate   on   21.11.2007,   which   was registered   almost   3   years   later   on   01.02.2010,   it   is   very   much clear   that   the   plaintiff   was   aware   of   the   extent   of   the   property and no case of fraud is made out. 4.5   Even the claim of the plaintiff was barred by limitation.  It is submitted that the suit was filed in the year 2012 while the auction   sale   took   place   on   05.02.2007   and   the   sale   certificate was   issued   on   21.11.2007.     The   payments   were   made   on October,   2007.     It   is   submitted   that   thus   the   cause   of   action arose   on   05.02.2007   and   thereafter   on   21.11.2007.     It   is submitted therefore as per Article 113 of the Limitation Act, the 13 suit was barred by limitation being beyond three years from the first date of knowledge. Making   above   submissions   it   is   prayed   to   dismiss   the present appeal. 5. We   have   heard   learned   counsel   appearing   for   the respective parties at length. 5.1 At the outset, it is required to be noted that after the Bank received   the   possession   of   the   secured   property   in   exercise   of powers   under   the   SARFAESI   Act,   the   property   in   question admeasuring   54   cents   was   put   to   auction,   by   Auction   Notice dated   23.01.2007.     The   plaintiff   on   the   basis   of   the representation   made   and   the   auction   notice   in   which   the   land was   put   to   auction   was   stated   to   be   54   cents   submitted   her offer of Rs.32,05,000/­ for sale of 54 cents.   At this stage, it is required   to   be   noted   that   in   the   quotation   itself   the   plaintiff specifically stated that the offer of Rs.32,05,000/­ is subject to the   condition   that   the   absolute   ownership   and   vacant 14 possession   of   full   extent   of   property   without   encumbrances   is handed   over.     However,   the   Bank   replied   that   as   in   the invitation to the public for tenders, it is stated that the property would be sold on “as is where is” and “as is what is” condition, the   plaintiff  may   confirm  that  the  plaintiff  is  ready  to  offer   the bid   and   take   the   property   in   the   present   condition.     However, immediately vide communication dated 08.03.2007 the plaintiff reiterated   that   she   is   ready   to   purchase   the   property   only   if, absolute ownership, vacant possession and full enjoyment of 54 cents   of   land,   free   from   all   encumbrances   is   given,   otherwise, she   is   not   ready   to   purchase   the   property,   if   the   Bank   is   not able   to   assign   absolute   ownership,   vacant   possession   and   full enjoyment of the property admeasuring 54 cents.  At this stage it is required to be noted that the Bank took the possession of the   property   auctioned   on   paper.     However,   the   actual possession   was   handed   over   to   the   Bank   in   the   month   of October,   2007   pursuant   to   the   order   passed   by   the   CJM, Manjeri   in   an   application   under   Section   14   of   the   SARFAESI Act.     That   thereafter   the   Tehsildar   submitted   the   report   dated 15 21.11.2007   submitting   that   the   actual   measurement   of   the land is 39.60 cents and that the debtor had already transferred 14.40 cents out of land admeasuring 54 cents prior to creation of   the   mortgage   with   the   Bank.     Despite   the   above   the   Bank issued   the   sale   certificate   dated   21.11.2007   for   54   cents   of land,   however,   handed   over   the   possession   of   the   secured property admeasuring 39.60 cents only.  The sale consideration received by the Bank was for 54 cents.  That thereafter the sale certificate   was   registered   in   the   month   of   October,   2010. Thereafter   the   plaintiff   filed   the   suit   for   recovery   of   damages with respect to 14.40 cents.  The final certificate was registered on   01.10.2010   and   thereafter   when   the   suit   was   filed   in   the year   2012   it   cannot   be   said   that   the   suit   was   barred   by limitation.  At this stage, it is required to be noted that as such no issue was framed by the learned Trial Court on whether the suit is barred by limitation or not. 5.2 Now so far as the submission on behalf of the plaintiff and the finding recorded by the High Court that the suit was barred 16 by Section 34 of the SARFAESI Act is concerned, at the outset it is   required   to   be   noted   that   the   suit   was   for damages/compensation,   with   respect   to   the   balance   land, which   could   not   have   been   decided   by   the   DRT   or   Appellate Tribunal,   Section   34   of   the   SARFAESI   Act   shall   be   applicable only   in   a   case   where   the   Debt   Recovery   Tribunal   and/or Appellate Tribunal is empowered to decide the matter under the SARFAESI  Act.   The plaintiff was not challenging the sale/sale certificate.     The   plaintiff   claimed   the   damages/compensation with   respect   to   the   less   area.     Therefore,   the   High   Court   has seriously   erred   in   holding   that   the   suit   was   barred   by   Section 34 of the SARFAESI Act.  5.3 Now   so  far   as   the  submission   on   behalf  of   the   Bank   that as the property was put to auction on “as is where is” and “as is what is” basis and the plaintiff was aware that the actual area of   the   property   auction   is   less   and   thereafter   entered   into   the transaction   and   therefore   the   plaintiff   cannot   claim/pray compensation/damages   with   respect   to   the   deficiency   in   the 17 area is concerned, at the outset, it is required to be noted that right   from   the  very   beginning   the   plaintiff   insisted   for   handing over   the   possession   of   the   54   cents.     When   the   property   was put   to   auction   even   the   Bank   was   not   in   actual   possession. The   Bank   got   possession   pursuant   to   the   order   passed   by   the District   Magistrate   and   thereafter   the   measurement   was   done by   Tehsildar   in   which   it   was   found   that   the   actual   area   of   the land   auctioned   was   34.60   cents   and   14.40   cents   was   already transferred   by   the   debtor   much   earlier.     Therefore,   at   the relevant   time   when   the   property   was   put   to   auction   even   the Bank was not aware of the actual  measurement and  had gone by   the   document   and   54   cents   was   put   to   auction. Considering   the   fact   that   the   auction   notice   was   for   54   cents; the plaintiff submitted the offer of Rs.32,05,000/­ for 54 cents; the   plaintiff   paid   the   actual   amount   of   sale   consideration   i.e. Rs.32,05,000/­ for 54 cents; the sale certificate was issued for 54   cents   and   even   the   sale   certificate   which   was   registered   in the   year   2012   was   for   54   cents,   thereafter   it   was   not   open   for the Bank to contend that though the Bank had handed over the 18 possession of 34.60 cents still the sale consideration recovered would   be   for   54   cents.     It   was   not   open   for   the   financial institution like the Bank to take such a plea.  Even otherwise it is required to be noted that at least in the month of November, 2007   when   the   Tehsildar   submitted   the   report,   the   Bank   was aware   that   the   actual   area   is   34.60   cents   and   not   54   cents. Thereafter   the   Bank   ought   not   to   have   issued   the   sale certificate for 54 cents.   The Bank ought to have been fair and ought   to   have   issued   the   sale   certificate   only   for   34.60   cents. This shows the conduct on the part of the bank. 5.4 Rule   8   of   the   2002   Rules   cast   a   duty   on   the   authorized officer   to   take   all   precautions   before   putting   the   secured   asset to sell.   As per sub­rule 5 of Rule 8 before effecting sale of the immovable property (secured assets) the  authorised officer shall obtain valuation of the property from an approved valuer and in consultation with the secured creditor and fix the reserve price of   the   property   and   may   sell   the   whole   or   any   part   of   such immovable   secured   asset.     Therefore,   when   the   reserve   price 19 was   fixed   the   same   was   for   54   cents.     Therefore,   it   can   be presumed that the Bank was aware that the actual area of the secured   asset   is   less   than   54   cents.     As   per   Section   54   of   the Transfer   of   Property   Act   the   seller   was   bound   to   disclose   any buyer any material defect in the property of which the buyer is not   aware   and   which   the   buyer   could   not   ordinarily   discover. Under  the  circumstances   also  the   submission  on   behalf   of   the Bank   that   the   property   was   put   to   auction   on   “as   is   where   is” and   “as   is   what   is”   condition,   thereafter   the   plaintiff   shall   not be entitled to compensation of the less area cannot be accepted. 6. In view of the above and for the reasons stated above, the High Court has committed an error in allowing the appeal and quashing and setting aside the judgment and decree passed by the learned Trial Court.  Consequently, the impugned judgment and order passed by the High Court is hereby quashed and set aside.     The   judgment   and   decree   passed   by   the   learned   Trial Court  decreeing   the suit  is hereby  restored.   The respondent  – Bank to pay the decretal amount to the appellant with interest 20 as   per   the   judgment   and   decree   passed   by   the   learned   Trial Court within a period of 8 weeks from today.   The   present   appeal   is   allowed   with   costs   which   is quantified at Rs.25,000/­ which also shall be paid by the Bank to   the   original   plaintiff   within   a   period   of   eight   weeks   from today. …………………………..J.                    (M. R. SHAH) …………………………...J.          (KRISHNA MURARI) New Delhi; November 17, 2022. 21