/2023 INSC 0376/ REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION                                                                           CIVIL APPEAL NOS.3152­3153 of 2023 (@ SLP (Civil) Nos.5973­5974 of 2018) G. VIKRAM KUMAR   ...Appellant(s) Versus STATE BANK OF HYDERABAD  & 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 Civil Appeal Nos.  3152­3153 of 2023                                                                             Page  1  of  35 08.09.2017   passed   by   the   High   Court   of Judicature   at   Hyderabad   for   the   State   of Telangana and Andhra Pradesh passed in Writ Petition  No.31098 of 2016 and the subsequent order   dated   08.12.2017   passed   in   Review Petition   No.45031   of   2017   in   Writ   Petition No.31098   of   2016,   the   appellant   and   the auction   purchaser   has   preferred   the   present appeals.  2. The   facts   leading   to   the   present   appeals   in nutshell are as under: 2.1 That   the  respondent  no.3  herein  –  builder  had taken loan from respondent no.2 – Bank for the development   of   the   multi­storey   housing project.     That   the   respondent   no.3   (hereinafter referred   to   as   the   borrower)   was   not   able   to Civil Appeal Nos.  3152­3153 of 2023                                                                             Page  2  of  35 repay   the   security   interest   to   the   Bank,   the Bank   initiated   proceedings   against   the borrower under Section 13 of the Securitization and   Reconstruction   of   Financial   Assets   and Enforcement   of   Security   Interest   Act,   2002 (hereinafter   referred   to   as   ‘the   SARFAESI   Act, 2002).  The Bank attached the properties of the borrower  under  Section  13(4) of  the SARFAESI Act.     Against   the  measures   taken   by   the   Bank under   Section   13(4)   of   the   SARFAESI   Act,   the borrower   filed   S.A.   No.253   of   2012   before   the Debt   Recovery   Tribunal   (DRT),   Hyderabad. S.A.  No.253 of 2012 was listed before the  DRT on   19.02.2016,   when   the   borrower   was   given liberty   to   file   a   list   of   intending   buyers   of   the property  and bring forth with the buyers so as Civil Appeal Nos.  3152­3153 of 2023                                                                             Page  3  of  35 to enable the Tribunal to consider the same for the   repayment   of   the   dues   of   the   Bank.     On 25.02.2016,   the   DRT   passed   an   order permitting   the   Bank   to   go   ahead   with   the   sale as   proposed   excluding   flat   to   be   identified   and communicated by the borrower to the Bank by 29.02.2016 with full details of all purchasers to the   bank   officials   on   affidavit   so   as   to   enable the bank officer to exclude those flats, provided the remaining flats are sufficient for recovery of the dues.   The Tribunal directed that the bank may   proceed   with   the   sale   but   shall   not confirm   the   sale   till   the   next   date   of   hearing. At this stage it is required to be noted that the aforesaid   order   was   passed   by   the   Tribunal   in view of the submissions  made by  the  borrower Civil Appeal Nos.  3152­3153 of 2023                                                                             Page  4  of  35 that   he   had   sold   seven   flats   out   of   37   flats which   were   to   be   sold   by   the   Bank   to   some third   persons.     Flat   No.6401   –   flat   in   question was not amongst the said seven flats. 2.2 A   Memorandum   of   Understanding   (MoU)   was entered   into   between   the   respondent   no.1   and the   borrower   with   respect   to   the   sale   of   Flat No.6401   on   10.04.2016   for   a   lumpsum consideration of Forty­five lakhs.  It is pertinent to   note   that   in   the   MoU   itself   there   was   a reference   to   some   proceedings   going   on   before the   DRT   and   that   the   Bank   and   the   borrower will   obtain   clearance   in   order   to   process   the agreement   to   sale.     That   an   agreement   to   sale was   executed   between   the   bank   and   the borrower   for   a   sale   of   Flat   No.6401   on Civil Appeal Nos.  3152­3153 of 2023                                                                             Page  5  of  35 16.06.2016.     At   this   stage,   it   is   required   to   be noted   that   the   said   agreement   to   sale   was executed   by   the   borrower   without informing/obtaining any consent from the DRT as well as the Bank and the permission, if any, given   to   the   borrower   earlier   obtained   only   to the   seven   flats   which   were   already   recognized by the DRT on 25.02.2016. 2.3 That thereafter the Bank issued a public notice on   28.07.2016   for   auctioning   the   properties   of the borrower.  The said notice was published in the newspaper on 29.07.2016.  The property in question,   i.e.   Flat   No.6401   was   also   subjected to auction.  It was placed in Lot No.1 for which the e­auction was proposed on 30.08.2016. Civil Appeal Nos.  3152­3153 of 2023                                                                             Page  6  of  35 2.4 The   borrower   filed   an   application   before   the DRT   praying   for   stay   on   all   proceedings   of   the Bank   pursuant   to   the   auction   notice   dated 28.07.2016.     On   24.08.2016   the   DRT   was pleased   to   reject   the   application   for   stay   filed by   the   borrower.     While   rejecting   the   stay application   and   refusing   to   grant   the   stay   as prayed, the DRT observed as under: “…Pending  the decision, this Tribunal has directed   to   sell   the   property   and   the Applicant   now   has   entered   into   an agreement   to  be   sold   for   some   other   flats. This   is   utter   violation   of   the   SARFAESI action   as   also   the   direction   of   the Tribunal.” “7.     As   stated   hereinabove,   it   is   also question   of   great   concern   that   the Applicant   has   entered   into   an   agreement with   third   party   in   respect   of   few   other flats   i.e.   Flat   No.3202,   6401,   7101,   7202 and   3201   without   the   permission   of   the Respondent   Bank   or   this   Tribunal. Hence,   any   such   transaction   is   declared as void.” Civil Appeal Nos.  3152­3153 of 2023                                                                             Page  7  of  35 2.5 That thereafter e­auction was conducted by the Bank   on   31.08.2016   in   which   the   appellant also   participated.     The   appellant   was   declared as   a   successful   bidder   with   respect   to   Flat No.6401   in   Lot   No.1.     Accordingly,   he   made   a payment   of   25%   of   the   bid   amount   i.e. Rs.6,45,250/­.     The   Bank   also   issued   a confirmation   receipt   to   the   appellant   on 31.08.2016. 2.6 That thereafter the respondent no.1 filed a Writ Petition   No.31098   of   2016   before   the   High Court on 14.09.2016 challenging the e­auction notice   dated   28.07.2016   to   the   extent   it concerns   Flat   No.6401.     The   said   writ   petition was filed much  after  the auction  was complete and the appellant was declared as a successful Civil Appeal Nos.  3152­3153 of 2023                                                                             Page  8  of  35 bidder.     The   respondent   no.1   did   not   disclose in the writ petition that the auction has already taken place .   The appellant herein was also not made   party.   By   impugned   judgment   and   order dated   15.09.2016   the   High   Court   stayed   the auction qua Flat No.6401 as notified under the e­auction   sale   notice   subject   to   respondent no.1 (original wit petitioner) paying to the bank not less than 25.81 lakhs before the scheduled date and time of the auction, failing which, the Bank shall be free to proceed with the auction. The Bank issued a letter to the appellant dated 20.09.2016   stating   that   the   High   Court   has stayed  the   auction   proceedings   with   respect   to Flat   No.6401   and   that   the   respondent   no.1 Civil Appeal Nos.  3152­3153 of 2023                                                                             Page  9  of  35 herein   has   paid   the   amount   to   the   Bank   as directed by the High Court. 2.7 On becoming aware of the pending proceedings in Writ Petition No.31098 of 2016 the appellant herein   filed   an   application   for   getting impleaded in the said writ petition and filed the counter affidavit.  In the counter affidavit it was specifically   stated   that   the   DRT   has   declared the   agreement   of   sale   executed   between   the respondent  no.1   and  the  borrower  as  void  and that   the   appellant   is   the   successful   auction purchaser   and   that   the   respondent   no.1   had not  disclosed the  complete and correct facts of the   case.     It   was   also   stated   that   the   right,   if any,   available   to   the   respondent   no.1   (original writ petitioner) would have been under Section Civil Appeal Nos.  3152­3153 of 2023                                                                             Page  10  of  35 17   of   the   SARFAESI   Act   and   not   the   writ petition   filed   by   him.     It   was   also   stated   that the   respondent   no.1   had   not   informed   the Court   that   the   auction   proceedings   were already   over   at   the   time   when   the   stay   order was   passed.     The   Bank   also   filed   the   counter affidavit   in   the   writ   petition   seeking   dismissal of the writ petition primarily on the ground that an   alternative   remedy   under   Section   17   of   the SARFAESI   Act   was   available.     The   High   Court allowed   the   impleadment   application.     Despite the   above,   by   the   impugned   judgment   and order   the   High   Court   has   allowed   the   writ petition   filed   by   respondent   no.1   herein.     That thereafter   the   appellant   herein   the   auction purchaser   filed   the   review   petition   which   has Civil Appeal Nos.  3152­3153 of 2023                                                                             Page  11  of  35 been   dismissed   by   the   High   Court.     Hence, against   the   final   decision   of   the   High   Court   in the   main   writ   petition   allowing   the   same   in favour   of   the   respondent   no.1   herein   and rejecting   the   review   application   filed   by   the appellant,   the   appellant   –   successful   auction purchaser has preferred the present appeals. 3. Shri   A.   Sirajudeen,   learned   Senior   Advocate has   appeared   on   behalf   of   the   appellant.     Shri Buddy   A.   Ranganadhan,   learned   counsel   has appeared   on   behalf   of   respondent   no.1   – original   writ   petitioner   and   Shri   Ananga Bhattacharyya,   learned   counsel   has   appeared on behalf of respondent no.3. Civil Appeal Nos.  3152­3153 of 2023                                                                             Page  12  of  35 4. Shri   A.   Sirajudeen,   learned   Senior   counsel appearing on behalf of the appellant has made the following submissions: (i) That   the   High   Court   has   materially   erred in   entertaining   the   writ   petition   filed   by respondent   no.1   which   was   against   the steps   taken   by   the   Bank   under   Section 13(4) of the SARFAESI Act namely against e­auction notice; (ii) That   the   respondent   no.1   being   the agreement to sale holder had no right title in the flat in question and therefore could not have filed the writ petition challenging e­auction   notice   on   the   basis   of   the agreement to sale in his favour; Civil Appeal Nos.  3152­3153 of 2023                                                                             Page  13  of  35 (iii) Even if the respondent no.1 had any right, if any, in that case also he had alternative efficacious   statutory   remedy   available under   Section   17   of   the   SARFAESI   Act challenging the e­auction notice; (iv) That   there   was   suppression   of   material facts on the part of respondent no.1 which was   specifically   pointed   out   by   the appellant   in   the   counter   affidavit   that   at the   time   when   the   writ   petition   was   filed and   the   interim   relief   was   obtained   the auction   had   taken   place   in   which   the appellant   was   declared   the   successful bidder; (v) That   in   fact   the   DRT   in   the   earlier   order dated   24.08.2016   declared   the   sale Civil Appeal Nos.  3152­3153 of 2023                                                                             Page  14  of  35 agreement   in   favour   of   the   respondent no.1 by the borrower as void as the same was entered into without prior permission of the DRT or even the Bank; and (vi) The   High   Court   has   materially   erred   in relying   upon   Section   13(8)   of   the SARFAESI Act. 4.1 It   is   further   submitted   by   learned   counsel appearing   on   behalf   of   the   appellant   that   the High   Court   has   not   properly   appreciated   the fact   that   a   sale   agreement   holder   cannot   seek redemption   of   a   property   under   Section   91   of the   Transfer   of   Property   Act,   1882   and   cannot be   treated   at   par   with   an   auction­sale purchaser   under   Section   54   of   the   Transfer   of Property   Act   makes   it   clear   that   no   interest Civil Appeal Nos.  3152­3153 of 2023                                                                             Page  15  of  35 /charge is created upon a property only by way of  sale­agreement.     It   is   stated   that   in   fact   the impugned   judgment   passed   by   the   High   Court that   the   respondent   no.1   be   able   to   seek redemption   of   the   subject   property   which   was attached by the Bank.   It is submitted that the bank   attached   the   property   as   against   the borrower and the respondent No.1 was only the sale­agreement holder.   It is submitted that  as such   by   virtue   of   the   impugned   judgment   and order,   the   High   Court   has   granted   the   decree for   specific   performance   of   the   agreement   to sale   which   is   not   permissible   while   exercising the   powers   under   Article   226   of   the Constitution of India.   Civil Appeal Nos.  3152­3153 of 2023                                                                             Page  16  of  35 4.2 It   is   further   submitted   by   learned   counsel appearing   on   behalf   of   the   appellant   that   the High   Court   has   materially   erred   in   observing that   the   equity   would   be   in   favour   of respondent no. 1 as he has deposited the entire amount   as   directed.     It   is   submitted   that   the High   Court   has   materially   erred   in   observing that   if   the   sale   is   confirmed   the   respondent no.1 will suffer greater hardship and if the sale is not confirmed at the most, the appellant may lose interest on Rs.6,45,250/­. 4.3 It is further submitted that as such there is no clarity   in   the   impugned   judgment   and   order passed   by   the   High   Court   on   what   exact   relief the   High   Court   has   granted   except   observing that the writ petition is allowed. Civil Appeal Nos.  3152­3153 of 2023                                                                             Page  17  of  35 5. While   opposing   the   present   appeal   learned counsel   appearing   on   behalf  of   the   respondent no.1   has   vehemently   submitted   that   in   the present case Section 13(8) of the SARFAESI Act shall     be   applicable   and   therefore   when   the respondent   no.1   being   the   agreement   to   sale holder   of   the   flat   in   question   agreed   to pay/deposit   the   entire   sale   consideration   the High   Court   has   not   committed   any   error   in entertaining the writ petition under Article 226 of   the   Constitution   of   India   challenging   the   e­ auction notice. 5.1 It is submitted that as soon as respondent no.1 came   to   know   that   the   flat   in   question   which was   agreed   to   be   sold   in   favour   of   respondent no.1   for   which   part   consideration   was   paid   is Civil Appeal Nos.  3152­3153 of 2023                                                                             Page  18  of  35 put   to   auction,   immediately   he   filed   the   writ petition   showing   his   inclination   to   deposit   the entire   amount   of   sale   consideration   which   is permissible   under   Section   13(8)   of   the SARFAESI  Act.     It is  submitted  that  the  object and   purpose   of   Section   13(8)   of   the   SARFAESI Act is to save the property from auction in case the   borrower   and/or   the   person   interested   in the property agrees to clear the dues. 5.2 It   is   submitted   that   in   the   present   case   at   the relevant   time   there   was   no   concluded   sale   in favour of the appellant, as at the relevant time the appellant deposited only 25% of the auction sale consideration.    It is submitted that  as per the   catena   of   decisions   unless   the   full   sale consideration is paid; the sale deed is executed Civil Appeal Nos.  3152­3153 of 2023                                                                             Page  19  of  35 and/or the sale certificate is issued in favour of the   auction   purchaser   there   is   no   concluded sale.     It   is   submitted   that   if   the   sale   is   not concluded,   Section   13(8)   of   the   SARFAESI   Act shall   be  applicable  and/or   can  be  invoked.     In support of his submissions, he has relied upon the   decisions   of   this   Court   in   the   case   of Mathew   Varghese   v.   M.   Amritha   Kumar, (2014)   5   SCC   610   (para   38) ;   Narandas Karsondas   vs.   S.A.   Kamtam,   (1977)   3   SCC 247;   B.   Arvind   Kumar   vs.   Govt.   of   India   & Ors.,   (2007)   5   SCC   745   (para   12).     He   has also relied upon the decision of the Punjab and Haryana   High   Court   in   the   case   of   Pal   Alloys &   Metal   India   Pvt.   Ltd.   &   Ors.   vs. Civil Appeal Nos.  3152­3153 of 2023                                                                             Page  20  of  35 Allahabad   Bank   &   Ors.,   2021   SCC   OnLine P&H   2733   as   well   as   the   decision   of   the Andhra Pradesh High Court in the case of   M/s India   Finlease   Securities   Ltd.   vs.   Prasad Indian Overseas Bank, 2012 SCC OnLine AP 205 .  5.3 It   is   further   submitted   by   learned   counsel appearing   on   behalf   of   the   respondent   no.1 that   the   respondent   no.1   has   subsequently died   and   his   heirs   including   the   widow   are residing   in   the   flat   in   question   since   long   and that   they   have   paid/deposited   the   entire   sale consideration and therefore if now the appeal is allowed   in   that   case,   they   have   to   vacate   the premises   which   will   not   be   equitable. Civil Appeal Nos.  3152­3153 of 2023                                                                             Page  21  of  35 Therefore,   it   is   prayed   to   dismiss   the   present appeal. 6. Learned   counsel   appearing   on   behalf   of   the Bank   has   though   opposed   the   writ   petition before the High Court, has stated that whatever the decision, the Bank shall abide by the same. 7. Heard   learned   counsel   appearing   on   behalf   of the respective parties at length. 8. At   the   outset,   it   is   required   to   be   noted   that what   was   challenged   before   the   High   Court   by respondent no.1 in a writ petition under Article 226   of   the   Constitution   of   India   was   the   e­ auction   notice   which   was   pursuant   to   the action   initiated   by   the   Bank   in   exercise   of powers   under   Section   13(4)   of   the   SARFAESI Act.  At this stage it is required to be noted that Civil Appeal Nos.  3152­3153 of 2023                                                                             Page  22  of  35 e­auction   was   held/conducted   on   31.08.2016 in   which   the   appellant   participated   and   was declared as a successful bidder and he made a payment of 25% of the bid amount on the very day   i.e.,   on   31.08.2016.     However,   thereafter the   respondent   no.1   filed   the   writ   petition before the High Court challenging the e­auction notice dated 28.07.2016 on 14.09.2016 that  is after   conducting   of   the   auction.     It   is   required to be noted that against any steps taken by the Bank under Section 13(4) of the SARFAESI Act the   aggrieved   party   has   a   remedy   under   the SARFAESI   Act   by  way   of   appeal   under   Section 17   of   the   SARFAESI   Act   to  approach  the   DRT. Therefore,   in   view   of   the   availability   of   the alternative statutory remedy available by way of Civil Appeal Nos.  3152­3153 of 2023                                                                             Page  23  of  35 proceedings/appeal   under   Section   17   of   the SARFAESI   Act,   the   High   Court   ought   not   to have entertained the writ petition under Article 226 of the Constitution of India in which the e­ auction notice was under challenge.  Therefore, the   High   Court   has   committed   a   very   serious error   in   entertaining   the   writ   petition   under Article   226   of   the   Constitution   of   India challenging   the   e­auction   notice   issued   by   the Bank   in   exercise   of   power   under   Section   13(4) of the SARFAESI Act.  8.1 Even   otherwise   it   is   required   to   be   noted   that the   respondent   no.1   –   original   writ   petitioner filed   the   writ   petition   as   agreement   to   sale holder of the flat in question.  At this stage it is required   to   be   noted   that   earlier   against   the Civil Appeal Nos.  3152­3153 of 2023                                                                             Page  24  of  35 measures   taken   by   the   Bank   under   Section 13(4)   of   the   SARFAESI   Act   the   borrower   filed S.A.No.253 of 2012 before the DRT, Hyderabad. The   DRT,   Hyderabad   by   order   dated 19.12.2016   gave   the   liberty   to   the   borrower   to file   the   list   of   intending  buyers   of   the  property and   to   bring   forth   with   the   buyers   so   as   to enable   the   Tribunal   to   consider   the   same   for repayment   of   the   dues   of   the   Bank.     That thereafter   on   25.02.2016   the   DRT   passed   the following order: "The Bank is directed to go ahead with the sale   as   proposed   excluding   the   Flat   to   be identified   and   communicated   by   the Applicant   to   the   Respondent   Bank   by 29.02.2016   with   full   detailed   of   all   the Purchasers   to   the   Bank   Officers   on affidavit   so   as   to   enable   the   Bank   Officer to   exclude   those   Flats,   provided   the remaining   Flats   are   sufficient   for   recovery of   the   dues.   The   Bank   may   proceed   with Civil Appeal Nos.  3152­3153 of 2023                                                                             Page  25  of  35 the sale but shall not confirm the same till the next date of hearing." 8.2 At this stage it is required to be noted that the flat   in   question   namely   Flat   No.6401   was   not the seven flats identified by the borrower to be kept   out   of   the   auction   proceedings.     At   the relevant   time   the   flat   in   question   was   not   sold amongst   the   seven   flats   mentioned   before   the Tribunal.   That thereafter during the pendency of   the   S.A.   No.253   of   2012   and   without obtaining   prior   approval   and/or   intimation   to the   DRT   and   even   the   bank,   the   borrower entered   into   the   sale   agreement   with   the respondent no.1 on 16.06.2016.   At this stage, it is required to be noted that in the MoU dated 10.04.2016   between   the   borrower   and   the respondent   no.1   in   Clause   No.4   it   was Civil Appeal Nos.  3152­3153 of 2023                                                                             Page  26  of  35 specifically provided that first the party should obtain clearance of sale from DRT/SBH so that they   can   process   with   further   agreement   to sale.     Thus,   as   such   respondent   no.1   at   the relevant   time   was   aware   about   the   pending DRT   proceedings.     Still   the   respondent   no.1 entered   into   the   agreement   to   sale   with   the borrower   on   16.06.2016.     At   this   stage,   it   is pertinent to note that thereafter when the Bank issued   a   public   notice   on   28.07.2016   for auctioning   the   properties   of   the   borrower. Before   the   date   of   auction,   on   24.08.2016   the borrower   filed   an   application   before   the   DRT praying   for   stay   of   all  proceedings  of   the   Bank pursuant   to   the   auction   notice   dated 28.07.2016.  The DRT was pleased to reject the Civil Appeal Nos.  3152­3153 of 2023                                                                             Page  27  of  35 said   application   for   stay   vide   the   order   dated 24.08.2016   by   observing   that   the   sale   of   the flat   in   question   without   the   permission   of   the Bank or  the Tribunal  is void.   The order  dated 24.08.2016   is   reproduced   hereinabove.     Thus, as   such   the   transaction   in   favour   of   the respondent   no.1   with   respect   to   Flat   no.6401 was   already   held   to   be   void  by   the   DRT.     That thereafter,   after   the   borrower   having   failed   to obtain   any   order,   the   respondent   no.1   had straightway   filed   the   writ   petition   challenging the   e­auction   notice   which   the   borrower   failed to   get   any   relief   before   the   DRT.     If   the respondent   no.1   would   have   approached   the DRT   against   the   e­auction   notice   he   would have   been   non­suited   in   view   of   the   earlier Civil Appeal Nos.  3152­3153 of 2023                                                                             Page  28  of  35 order   passed   by   the   DRT   dated   24.08.2016. Therefore,   calculatively   the   respondent   no.1 filed   the   writ   petition   before   the   High   Court challenging   the   e­auction   notice   and   that   too after   conducting   of   the   e­auction   on 31.08.2016   and   the   sale   in   favour   of   the appellant   was   confirmed.     The   aforesaid   facts were   pointed   out   before   the   High   Court   and despite   the   same   the   High   Court   has   allowed the writ petition which is not sustainable at all. By   the   impugned   order   the   respondent   no.1 has   got   the   relief   which   as   such   the   borrower failed   to   get   from   the   DRT.     On   the   aforesaid grounds   the   impugned   judgment   and   order passed by the High Court is unsustainable. Civil Appeal Nos.  3152­3153 of 2023                                                                             Page  29  of  35 8.3 Even   otherwise   it   is   very   debatable   whether Section   13(8)   of   the   SARFAESI   Act   shall   be applicable in favour of a person who is only an agreement to sale holder or Section 13(8) of the SARFAESI   Act   shall   be   applicable   only   in   case of the borrower who is ready and willing to pay the   entire   debt.     In   the   present   case   the borrower   failed   to   get   any   relief   from   the   DRT. The   borrower   did   not   apply   and/or   invoke Section   13(8)   and   did   not   agree   to   clear   the entire dues.  Therefore, also the High Court has materially erred in allowing the writ petition. 8.4 Even   otherwise   it   is   required   to   be   noted   that as such what exact relief is granted by the High Court is not clear.   The High Court has simply stated   that   the   writ   petition   is   allowed. Civil Appeal Nos.  3152­3153 of 2023                                                                             Page  30  of  35 However,   it   is   required   to   be   noted   that   what was   challenged   before   the   High   Court   was   the e­auction   notice   dated   28.07.2016   which   was already   conducted   on   31.08.2016.     Therefore, the   writ   petition   was   filed   much   after conducting   the   e­auction   on   31.08.2016.     No consequential   relief   has   been   granted   by   the High   Court.     Therefore,   also   the   impugned judgment   and   order   passed   by   the   High   Court is unsustainable. 8.5 Now   so   far   as   the   submission   on   behalf   of   the respondent   no.1   that   the   respondent   no.1   has paid/deposited   the   amount   of   sale consideration and now the respondent no.1 has died   his   heirs   will   have   to   vacate   the   flat   in question   and   on   the   other   hand   the   appellant Civil Appeal Nos.  3152­3153 of 2023                                                                             Page  31  of  35 shall   be   entitled   to   return   the   amount   of Rs.6,45,250/­   deposited   at   the   relevant   time being   25%   of   the   auction   sale   consideration with   interest   is   concerned,   at   the   outset   it   is required   to   be   noted   that   as   such   the transaction   between   the   respondent   no.1   and the borrower pursuant to the agreement to sale dated   16.06.2016   was   absolutely   illegal   and behind  the  back  of the  Tribunal  as  well as the Bank   and   during   the   pendency   of   the proceedings   before   the   Tribunal.     In   order dated   24.08.2016   the   Tribunal   had   in   fact already   held   the   sale   transaction   as   void.     As observed   hereinabove   even   at   the   time   when the respondent no.1 entered into the agreement to   sale/MoU   he   was   aware   about   the Civil Appeal Nos.  3152­3153 of 2023                                                                             Page  32  of  35 proceedings   pending   before   the   DRT   which   is apparent from Clause 4 of the MoU referred to hereinabove.     Therefore,   respondent   no.1 and/or his heirs cannot be permitted to get the benefit   of   his   own   wrong   and   cannot   be permitted   to   get   the   benefit   of   a   void transaction. 9. In view of the above and for the reasons stated above,   the   impugned   judgment   and   order passed   by   the   High   Court   is   hereby   quashed and   set   aside.     It   is   directed   that   on   the   full payment   of   the   auction   sale   consideration   by the   appellant   (after   deducting   the   25%   of   the amount   already   deposited   earlier)   with   9% interest from  the date of auction  till the actual amount   is   paid,   to   be   paid   within   a   period   of Civil Appeal Nos.  3152­3153 of 2023                                                                             Page  33  of  35 four   weeks   from   today,   the   sale   certificate   be issued in favour of the appellant with respect to Flat No.6401.   Whatever the amount is already deposited   by   the   respondent   no.1/his   heirs shall   be   returned   to   the   respondent   no.1   (now his heirs) with the interest at 9% from the date of   such   deposit   till   the   actual   date   of   return which shall be returned within a period of four weeks   from   today.     The   heirs   of   original respondent   no.1   are   granted   three   months’ time   to   vacate   the   flat   in   question   and   are directed   to   hand   over   the   peaceful   and   vacant possession of the Flat No.6401 to the appellant within   a   period   of   three   months   from   today   as ordered above. Civil Appeal Nos.  3152­3153 of 2023                                                                             Page  34  of  35 Present   appeals   are   allowed.     However,   in   the facts and circumstances of the case there shall be no order as to costs.  ……………………………J.              (M. R. SHAH) ……………………………J.                                   (C.T. RAVIKUMAR) New Delhi,  May 2, 2023  Civil Appeal Nos.  3152­3153 of 2023                                                                             Page  35  of  35