High Court Kerala High Court

K.V.Sasidharan Pillai vs Indian Overseas Bank on 4 October, 2010

Kerala High Court
K.V.Sasidharan Pillai vs Indian Overseas Bank on 4 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 7216 of 2010(B)


1. K.V.SASIDHARAN PILLAI,
                      ...  Petitioner
2. K.I.ALEXANDER, S/O.LATE K.C.IDICULA,
3. M.N.VIJAYAN, S/O.M.N.NARAYANAN NAIR,
4. P.V.BIJU, S/O.LATE PHILIP.D.,
5. P.M.BIJU, S/O.P.C.MATHAI,
6. ANIL KUMAR.V.K., S/O.KARUNAKARAN PILLAI
7. VINOD.T.A., S/O.KUTTAPPAN NAIR,
8. T.K.PRADEEP, S/O.T.G.KUTTAPPAN,
9. RENJITH GOPAL, S/O.GOAPALAKRISHNAN.K.K.,
10. ABRAHAM MATHEW,
11. ABRAHAM THOMAS, S/O.LATE P.A.THOMAS,
12. P.V.JOSE, S/O.LATE PHILIP.D.,
13. K.N.KUTTAN, S/O.LATE K.P.NARAYANA PILLAI
14. T.P.SUNIL, S/O.THANKAPPAN P.K.,
15. K.J.ABRAHAM, S/O.LATE OOMMEN JOHN,
16. THOMAS MATHEW, S/O.LATE M.P.MATHEW,
17. T.C.ABRAHAM, S/O.LATE C.ABRAHAM,
18. N.A.SAMUEL, S/O.LATE PHILIPOSE ABRAHAM
19. JAYA P.J., D/O.JANARDHANAN,
20. ALI KUMAR.M.M., S/O.MADHAVAN NAIR,
21. RAVIKUMAR T.K., S/O.T.N.KESAVAN,
22. P.M.VARGHESE, S/O.LATE P.V.MATHEW,
23. DAVID K.S., S/O.LATE SEBASTIAN PHILIP
24. SUNIL KUMAR K.S., S/O.LATE SUKUMARAN K.K
25. SUDHEESH.S., S/O.V.B.SREEKUMAR,
26. V.G.LAMBODHARAN,
27. SANTHAMMA M.V., D/O.LATGE VASU P.K.,
28. LALITHA SATHIYAM, D/O.BHASKARAN,
29. T.P.VISWANATHAN PILLAI,
30. GEORGE MATHEW, S/O.LATE W.M.GEORGE,
31. THOMAS GEORGE, S/O.M.A.GEORGE,
32. SAJEEV.K.K., S/O.LATE K.K.KARUNAKARAN,
33. KOZHY JACOB, S/O.JACOB KOSHY,
34. EAPPEN MATHAI, S/O.LATE MATHAI PHILIP
35. KARUN KUMAR THOMAS,
36. KURIEN THOMAS, S/O.LATE K.K.THOMAS,
37. LILLY THOMAS, D/O.A.T.THOMAS,
38. P.J.SEBASTIAN, S/O.LATE JOHN JOSEPH,
39. R.DAN BHADUR, S/O.LATE RAM BHADUR,

                        Vs



1. INDIAN OVERSEAS BANK, REPRESENTED BY
                       ...       Respondent

2. THE CHIEF MANAGESR,

3. THE DISTRICT LABOUR OFFICER,

4. UNITED TROPICAL VENEERS (PVT.) LIMITED

5. SMT.BHARATHI SUDHARIYA,

                For Petitioner  :SRI.P.HARIDAS

                For Respondent  :SRI.P.B.SURESH KUMAR, SC,I.O.BANK

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :04/10/2010

 O R D E R
                                                        C.R.

                   C. K. ABDUL REHIM, J.
             =~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
                  W.P.(C) No. 7216 of 2010
             =~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
           Dated this the 4th day of October, 2010

                         JUDGMENT

Petitioners claim to be workmen of the 4th respondent

company, which is engaged in manufacture of veneers and

allied products. The 4th respondent company availed

financial assistance from the 1st respondent Bank by

mortgaging its assets, including the factory building and

land appurtenant thereto, having an extent of 4.5 Acres. It is

stated that the Directors of the company are co-obligants in

the loan transaction and properties belonging to them were

also mortgaged for securing financial assistance.

Consequent to default committed by the 4th respondent in

repayment, respondents 1 and 2 initiated proceedings under

the Securitisation and Reconstruction of Financial Assets

and Enforcement of Security Interest Act, 2002 (for short

SARFAESI Act) and the assets of the 4th respondent

company, including the factory and industrial land, were put

W.P.(C) No. 7216/2010 2

to auction as per Ext.P1 notification.

2. Contention of the petitioners is that, if the factory

is closed down pursuant to the sale proposed, the

petitioners will be rendered jobless and their families will be

put to starvation. It is contended that respondents 1 and 2

are bound to satisfy all dues of the workmen, including

benefits due as gratuity and E.P.F. contribution etc., based

on provisions contained in Section 13(9) of the SARFAESI

Act. The petitioners had submitted a representation to the

District Labour Officer in this regard and a conciliation

proceedings was initiated thereon. According to petitioners,

huge amounts are due to them from the 4th respondent

company pertaining to various eligible benefits under the

employment and that the 4th respondent is making a

collusive attempt with respondents 1 & 2 to get rid of such

liabilities. It is mentioned that the 1st respondent Bank had

filed application before the Debts Recovery Tribunal,

Chennai, and obtained Recovery Certificate and DRC

No:115/2010 is pending disposal before that Tribunal.

W.P.(C) No. 7216/2010 3

Under the above circumstances, the petitioners are seeking

to quash the proceedings under the SARFAESI Act as well

as the proceedings initiated by the 1st respondent Bank

before the Debts Recovery Tribunal, Chennai. On the

alternative the petitioners are seeking directions for

payment of benefits due to them, in case of closure of the

company.

3. The petitioners are total strangers, as far as the

loan transaction is concerned. The loan in question was

availed by the 4th respondent company and its Directors.

The loan is secured through mortgage of various assets of

the company and the Directors. Respondents 1 and 2 are

now proceeding against those secured assets by resorting to

provisions under the SARFAESI Act. The petitioners are

now raising claims based on amounts allegedly due to them

from the 4th respondent. Admittedly, the alleged dues are

not adjudicated or quantified by any competent authority

empowered under the relevant labour legislations. Even

assuming that there is any amount due to the petitioners

W.P.(C) No. 7216/2010 4

from the 4th respondent, which stands adjudicated and

quantified, question arises as to whether the petitioners are

entitled to restrain the proceedings initiated under the

SARFAESI Act or to claim priority in distribution with

respect to amounts realized in proceedings under the

SARFAESI Act or under the Recovery of Debts due to Banks

and Financial Institutions Act, 1993 (for short RDBFI Act).

4. The petitioners are placing reliance on Section 13

(9) of the SARFAESI Act as well as Section 529A of the

Companies Act, 1956 to substantiate their contentions.

Section 13(9) of the SARFAESI Act deals with a situation

wherein more than one secured creditor financing with

respect to a particular financial asset. It stipulates that, in

such case no secured creditor shall be entitled to exercise

any or all of the rights conferred under Section 13(4), unless

exercise of such right is agreed upon by other secured

creditors representing not less than 3/4th in value of the

amount outstanding as on date. The first proviso to section

13(9) provides that, the proceeds out of sale of the secured

W.P.(C) No. 7216/2010 5

assets with respect to a company in liquidation shall be

distributed in accordance with provisions contained under

section 529A of the Companies Act, 1956. The second

proviso to section 13(9) deals with a situation where the

company is wound up. It specifies that in such cases the

secured creditors can proceed with sale of the secured

assets, subject to appropriation of the sale proceeds only

after depositing the workmen’s dues. In the subsequent

proviso it is mentioned that, in such case the Liquidator

should intimate the secured creditors about the workmen’s

dues, for the above said purpose. Section 529A of the

Companies Act, 1956 deals with distribution of assets and

its priorities in case of companies which are ordered to be

wound up. The said provision prescribes priority with

respect to workmen’s dues.

5. In the case at hand, neither the 4th respondent

company has been wound up nor any proceedings has been

initiated for winding up of the said company. Therefore it is

evident that none of the provisos to Section 13(9) is

W.P.(C) No. 7216/2010 6

applicable in this case. The learned counsel for the

petitioners had placed reliance on the decision of the apex

Court in National Textile Workers Union V.

P.R.Ramakrishnan, (AIR 1983 SC 75), and also on the

decision in Allahabad Bank V. Canara Bank and another,

((2004) 4 SCC 406). The former decision deals with rights

of workers to have a say in the matter of winding up of the

company. The latter one deals with the procedure to be

followed by the Recovery Officer in the case of a company

with respect to which a winding up proceedings is pending,

while enforcing recovery certificate issued under the

provisions of the Recovery of Debts Due to Banks and

Financial Institutions Act, 1993. In such cases also it is

held that, the provisions in the Companies Act will not oust

jurisdiction of the authorities under the Recovery of debts

due to Banks and Financial Institutions Act, and the

priorities among various creditors can be decided by the

Debts Recovery Tribunal, taking into consideration of the

priorities fixed under Section 529A of the Companies Act. It

W.P.(C) No. 7216/2010 7

is further held that wherever there are inconsistencies

between the provisions of the Recovery of debts due to

Banks and Financial Institutions Act and the Companies

Act, the provisions of the Companies Act will over ride the

other Statute.

6. Sri. P.B.Suresh Kumar, learned counsel for

respondents 1 & 2 expressed strong resistance in

entertaining the writ petition itself, contending that even

assuming that the petitioners are persons aggrieved in any

manner by the coercive steps initiated under the SARFAESI

Act, they can only invoke appellate remedies available under

section 17(1) of the said Act and this writ petition cannot be

entertained in any manner. He further points out that in

paragraph 54 of the Judgment in Allahabad Bank’s case

(cited supra) it is clearly mentioned that if a company,

which is implicated as a defendant in a proceedings under

the RDBFI Act, against which no order of winding up has

been issued, is only like any other defendant, and if in such

case any question arises before the Tribunal with respect to

W.P.(C) No. 7216/2010 8

priority in distribution of any amount realized, the Tribunal

need to decide such questions bearing in mind only the

principles underlying in Section 73 of the CPC. It is

observed that Section 22 of the RDBFI Act confers wider

powers on the Tribunals to decide such questions of

priorities, subject only to principles of natural justice.

Therefore, it is evident that in a case where there is no

proceedings pending before the Company Court or in case

where the company is not under liquidation, any claimant or

the workmen, that too with respect to unliquidated amounts,

are not entitled to cause any hindrance against proceedings

under the SARFAESI Act or under the RDBFI Act, is the

contention.

7. Eventhough I am in perfect agreement with

contention raised by Sri.P.B. Suresh Kumar on the aspect of

maintainability of the writ petition, I am inclined to consider

the larger legal question posed, based on the provisos to

Section 13(9) of SARFAESI Act. On a plain reading of the

first and second provisos to Section 13(9) as well as on

W.P.(C) No. 7216/2010 9

consideration of the legal precedents as quoted above, it is

clear that the workmen of a company, who claim priority in

distribution of assets by virtue of Section 529A of the

Companies Act, are not entitled to raise any objection

against proceedings initiated by the secured creditor

against the secured assets of the company, unless the

company is ordered to be wound up or any proceedings for

winding up of the company is pending. Likewise, they are

also not entitled to claim priority in distribution of the

amounts realized under the RDBFI Act based on the

provisions of the Companies Act as long as no winding up

order is passed against the company. Therefore the prayer

in the writ petition to quash the proceedings in DRC

No:115/2010 of the Debts Recovery Tribunal-2, Chennai

could not be allowed. So also this court will not be justified

in directing the respondents to effect payment of any sum to

the petitioners as workmen’s dues, out of amounts if any

recovered in proceedings initiated against the secured

assets under the SARFAESI Act. Therefore the writ petition

W.P.(C) No. 7216/2010 10

deserves no merit and the same is accordingly dismissed.

However, it is made clear that on the event of the 4th

respondent company being wound up or any proceedings for

winding up being initiated against the company, the

petitioners will be at liberty to seek appropriate reliefs in

accordance with provisions of the Companies Act, read with

relevant provisions in the SARFAESI Act and RDBFI Act. It

is further made clear that this Judgment will not stand in

the way of the petitioners seeking claim over any surplus

amounts if recovered by respondents 1 & 2 through the

proceedings now initiated against the 4th & 5th respondents,

as permissible under law.

C. K. ABDUL REHIM,
JUDGE.

mn.