IN THE HIGH COURT OF JUDICATURE AT PATNA
COM PET No.13 of 2003
IN THE MATTER OF SRI BAHUBALI CEMENT LTD.
(IN LIQUIDATION)
-----------
68. 11.02.2011 I.A.No.5855 of 2010 has been filed by the ex-
Directors of the company in their capacity as guarantors of
the secured loans granted to the company in liquidation by
the BICICO and State Bank of India. The applicants claim
that they have settled the dues of the BICICO and State
Bank of India by paying a total amount of Rs. 76,89,204/-
and thus they are entitled for repayment of the said amount
from the sale proceeds of the assets of the company lying
in the hands of the Official Liquidator.
In my view, any claim by the secured creditors could
be made only after the claims would be invited by the
Official Liquidator in terms of the provisions of the
Companies Act. The position of the applicants cannot be
higher than that of the secured creditors. Hence, they also
will have to raise their claim before the Official Liquidator
as and when claims are invited by him.
The interlocutory application is accordingly disposed
of with liberty to the applicants to approach the Official
Liquidator as and when he invites claims from the
creditors and others.
(Ramesh Kumar Datta,J.)
Spal/