1
IN THE HIGH COURT OF JUDICATURE AT BOMBAY,
NAGPUR BENCH, NAGPUR
Company Application No.110 of 2009
In
Company Appeal No. of 2009
IDBI Ltd.,
having its registered office at
IDBI Tower, W.T.C. Complex,
Cuffe Parade, Mumbai-400 005,
through its Authorized Officer,
B. Srinivasa Rao,
Deputy General Manager,
Recovery Department. ig ... Applicant
Versus
Official Liquidator,
High Court of Bombay,
Nagpur Bench, of Maharashtra
Explosives Ltd. (In Liqn.). ... Non-Applicant
Shri S.V. Sohoni, Advocate for Applicant.
Dr. Anjan De, Advocate for Non-Applicant.
With
Company Appeal No.5 of 2009
In
Company Petition No.7 of 2001
Kotak Mahindra Bank Ltd.,
a banking Company
incorporated under
the Companies Act, 1956,
having its Registered Office
at 36-38A,
Nariman Bhavan,
227, Nariman Point,
Mumbai-400 021 and
inter alia, having its office at
::: Downloaded on - 09/06/2013 17:19:10 :::
2
Dani Corporate Park,
7th Floor, 158 CST Road,
Kalina, Santacruz (E),
Mumbai-400 098. ... Appellant
Versus
The Official Liquidator,
High Court of Bombay,
Nagpur Bench, of
Maharashtra Explosives Ltd.,
(In Liqn.). ... Respondent
Shri A.S. Jaiswal, Advocate for Appellant.
Dr. Anjan De, Advocate for Respondent.
With
Company Appeal No.9 of 2009
In
Company Petition No.7 of 2001
IFCI Ltd.,
A Company incorporated under the
Companies Act, 1956 and having its
Registered office at 61, Nehru Place,
New Delhi. ... Appellant
Versus
Official Liquidator,
High Court of Bombay,
Nagpur Bench, of Maharashtra
Explosives Ltd. (In Liqn.). ... Respondent
Shri S.V. Sohoni, Advocate for Appellant.
Dr. Anjan De, Advocate for Respondent.
::: Downloaded on - 09/06/2013 17:19:10 :::
3
With
Company Appeal Stamp No.18418 of 2009
IDBI Ltd.,
having its registered office at
IDBI Tower, W.T.C. Complex,
Cuffe Parade, Mumbai-400 005,
through its Authorized Officer,
B. Srinivasa Rao,
Deputy General Manager,
Recovery Department. ... Appellant
Versus
Official Liquidator,
High Court of Bombay,
Nagpur Bench, of Maharashtra
Explosives Ltd. (In Liqn.). ... Respondent
Shri S.V. Sohoni, Advocate for Appellant.
Dr. Anjan De, Advocate for Respondent.
With
Company Application No.84 of 2008
In
Company Petition No.7 of 2001
Kotak Mahindra Bank Ltd.,
a banking Company incorporated
under the Companies Act, 1956,
having its Registered office at
36-38A, Nariman Bhavan,
227, Nariman Point,
Mumbai-400 021, and inter alia,
having its office at Dani Corporate
Park, 7th Floor, 158, CST Road,
Kalina, Santacruz (E),
Mumbai-400 098. ... Applicant
Versus
::: Downloaded on - 09/06/2013 17:19:10 :::
4
The Official Liquidator,
High Court of Bombay,
Nagpur Bench, Nagpur, of
Maharashtra Explosives Ltd.
(In Liqn.),
Old Secretariat Building,
2nd Floor, Opposite V.C.A. Ground,
Nagpur. ... Non-Applicant
Shri A.S. Jaiswal, Advocate for Applicant.
Dr. Anjan De, Advocate for Non-Applicant.
With
Company Application No.377 of 2010
ig In
Company Petition No.7 of 2001
Bank of India,
A Corporate Constitution under the
Banking Companies (Acquisition and
Transfer of Undertakings) Act No.V of
1970, having its Head Office at
Express Towers, Nariman Point,
Bombay-400 021 and a Branch Office
amongst other places at Nagpur (Main Branch),
Bank of India Building, Ground Floor,
King's Way, Nagpur,
through Power of Attorney Holder,
Smt. Nirmala Dhas,Senior Bank Manager. ...Applicant
Versus
Official Liquidator,
High Court, Nagpur,
and Liquidator of Maharashtra
Explosive Limited (In Liqn.),
having office at New Secretariat
Building, 2nd Floor, Civil Lines,
Nagpur. ... Non-Applicant
Shri Sanjeev P. Deshpande, Advocate for Applicant.
Dr. Anjan De, Advocate for Non-Applicant.
::: Downloaded on - 09/06/2013 17:19:10 :::
5
With
Company Application No.146 of 2008
In
Company Petition No.7 of 2001
Bank of Maharashtra,
Head Office at 1501,
Lokmangal,
Shivaji Nagar,
Pune-5,
Branch Office at West High Court
Road, Dharampeth, Nagpur,
through its Chief Manager. ... Applicant
Versus
Official Liquidator,
High Court, Nagpur, and
Liquidator of Maharashtra Explosive Limited
(In Liqn.), having office at
New Secretariat Building,
2nd Floor, Civil Lines, Nagpur. ... Non-Applicant
Shri Tushar Darda, Advocate for Applicant.
Dr. Anjan De, Advocate for Non-Applicant.
With
Company Application No.153 of 2008
In
Company Petition No.7 of 2001
IFCI Limited,
having its Registered Office at
Earnest House, 8th & 9th Floors,
Nariman Point, Mumbai-400 021,
through its Authorized Officer,
Shri V. Sreekumaran Nair,
Asstt. General Manager. ... Applicant
Versus
::: Downloaded on - 09/06/2013 17:19:10 :::
6
Official Liquidator,
High Court of Judicature at Bombay,
Bench at Nagpur,
2nd floor, East Wing,
New Secretariat Building,
Near VCA Ground,
Civil Lines, Nagpur-440 001. ... Non-Applicant
Shri S.V. Sohoni, Advocate for Applicant.
Dr. Anjan De, Advocate for Non-Applicant.
With
Company Application No.530 of 2011
ig In
Company Petition No.7 of 2001
IFCI Limited,
having its Registered Office at
Earnest House, 8th & 9th Floors,
Nariman Point,
Mumbai-400 021,
through its Authorized Officer,
Shri V.S. Nair, Asstt. General Manager. ... Applicant
Versus
Official Liquidator,
High Court of Judicature at Bombay,
Bench at Nagpur,
2nd floor, East Wing,
New Secretariat Building,
Near VCA Ground,
Civil Lines,
Nagpur-440 001. ... Non-Applicant
Shri S.V. Sohoni, Advocate for Applicant.
Dr. Anjan De, Advocate for Non-Applicant.
::: Downloaded on - 09/06/2013 17:19:10 :::
7
With
Company Application No.154 of 2008
In
Company Petition No.7 of 2001
IDBI Bank Ltd.,
having its Registered Office at
IDBI Tower, W.T.C. Complex,
Cuffe Parade,
Mumbai-400 005,
through its Authorized Officer,
D. Srinivasa Rao s/o B. Satyanarayana,
Deputy General Manager,
Recovery Department. ... Applicant
Versus
Official Liquidator,
High Court of Judicature at Bombay,
Bench at Nagpur,
2nd floor, East Wing, New Secretariat
Building, Near VCA Ground,
Civil Lines,
Nagpur-440 001. ... Non-Applicant
Shri S.V. Sohoni, Advocate for Applicant.
Dr. Anjan De, Advocate for Non-Applicant.
With
Company Application No.533 of 2011
In
Company Petition No.7 of 2001
IDBI Bank Ltd.,
having its Registered Office at
IDBI Tower,
W.T.C. Complex,
Cuffe Parade,
Mumbai-400 005,
through its Authorised officer
B. Srinivasa Rao s/o B. Satyanarayana,
General Manager,
Recovery Department. ... Applicant
::: Downloaded on - 09/06/2013 17:19:10 :::
8
Versus
Official Liquidator,
High Court of Judicature at Bombay,
Bench at nagpur,
2nd Floor, East Wing,
New Secretariat Building,
Near VCA Ground,
Civil Lines, Nagpur-440 001. ... Non-Applicant
Shri S.V. Sohoni, Advocate for Applicant.
Dr. Anjay De, Advocate for Non-Applicant.
ig With
Official Liquidator's Report No.24 of 2009
In
Company Petition No.7 of 2001
In the matter of Companies Act, 1956
And
In the matter of M/s. Maharashtra Explosive Ltd. (In Liqn.)
Dr. Anjan De, Advocate for Official Liquidator.
Shri S.V. Sohoni, Advocate for Objector.
ShriN.A.Padhye,Advocate for Secured Creditors.
Coram : R.K. Deshpande, J.
Date of Reserving the Judgment : 27-4-2011
Date of Pronouncing the Judgment : 7-6-2011
Judgment :
1. A Company, viz. Maharashtra Explosives Ltd. (Company under
liquidation), incorporated under the Companies Act, 1956 (for short, “the
said Act”), having its registered office at Plot No.2, Villa Marina, 924,
::: Downloaded on – 09/06/2013 17:19:10 :::
9
Nelson Square, Nagpur-13, was ordered to be wound up on 12-8-2001 by
this Court in Company Petition No.7 of 2001 and the Official Liquidator
was appointed with usual powers and duties under the said Act. In
compliance of the said order, the Official Liquidator took the possession of
the assets, properties and books of accounts of the said Company, being
factory assets situated at Kelzar, District Wardha.
By an order
dated 9-11-2001, the Official Liquidator was permitted by this Court to
sell the assets and properties of the said Company situated at Kelzar,
District Wardha, and Singroli (M.P.). The Official Liquidator realized a sum
of Rs.40 crores by sale of the assets and properties of the said Company.
The sale was confirmed by this Court on 3-10-2007 in favour of the
highest bidder, namely M/s. Cozy Properties Pvt. Ltd., and the purchaser
had deposited the entire amount with the Official Liquidator. However,
the proceedings are pending before the Apex Court in SLP involving the
question of setting aside the sale, payment of costs and expenses. One
more appeal filed by the Collector, Wardha, against the order passed by
this Court on the question of unearned income from the sale of the
Government properties is pending before the Division Bench of this Court.
2. The ICICI Bank Limited, Industrial Development Bank of India
(IDBI) and IFCI Limited claiming themselves to be the secured creditors of
the Company in liquidation with first charge on the assets and properties,
had filed the Original Application No.14 of 2003 on 18-11-2002, invoking
the jurisdiction of the Debts Recovery Tribunal under Section 19 of the
Recovery of Debts Due to Banks and Financial Institutions Act, 1993 (“the
RDB Act” for short) on the basis of the hypothecation deeds
dated 28-3-1984 and 17-9-1984 and also the mortgage-deeds. The
::: Downloaded on – 09/06/2013 17:19:10 :::
10
Maharashtra Explosives Ltd., a Company under liquidation, and the
Official Liquidator, were party-respondent Nos.1 and 2 respectively,
whereas the other creditors, viz. Bank of Maharashtra and Bank of India,
were party-respondent Nos.3 and 4 respectively, in the said application.
The said Original Application was allowed by the Debts Recovery Tribunal
by its judgment and order dated 31-8-2005. The operative part of the
order is reproduced below :
“The O.A. Is allowed with cost against defendants 1 and 2
subject to that Official Liquidator’s liability shall be restricted
to the extent of available estate workmen’s dues and claims
of other secured creditors.
Subject to (A) above the defendants 1/2 shall pay –
(i) To the applicant no.1 Rs.7.10,82,501.85 Ps.
(ii) To the applicant no.2 Rs.7,28,68,640/- (iii) To the applicant no.3 Rs.3,22,26,201/-With interest @ 9% per annum from the date of filing the O.A.
till future realization.
It is declared that the outstanding are secured by defendant
no.1/2’s mortgaged properties described in Annexure-A to the
O.A. in which defendant nos.3 and 4 have 2nd charge.
It is also declared that the charge of outstanding are secured
by Deeds of Hypothecation (Ex.21, 23).
::: Downloaded on – 09/06/2013 17:19:10 :::
11Issue Recovery Certificate accordingly.”
3. The Official Liquidator submitted his report, being OLR No.26
of 2005, seeking permission to invite debts and claims under Section 529,
529A and 530 of the said Act read with Rule 148 of the Company (Court)
Rules, 1959 (for short, “the said Rules”) from the workmen and the
creditors of the Company. This Court granted permission
on 8-7-2005. Pursuant thereto, the Official Liquidator issued the
advertisements in the leading newspapers, which were published
on 14-7-2005. The last date for lodging the claims with the Official
Liquidator in terms of the said advertisements, was 16-8-2005.
4. In response to the aforesaid advertisement, the second
charge holder-Bank of India filed its affidavit of proof of debt making the
claim for recovery of Rs.2,72,24,644.01, on the basis of the order of the
Debts Recovery Tribunal passed in Original Application No.414 of 2001.
The details of the claim were as under :
1 Outstanding as on 01.10.1999 Rs.2,14,45,381.86
2 Interest charged upto 15-2-2001 Rs. 57,77,262.15
3 Notice Charges Rs. 2,000.00TOTAL Rs.2,72,24,644.00
The Bank of Maharashtra, which was also held to be the second charge
holder, also filed an affidavit of proof of debt on 4-8-2005. It claimed an
amount of Rs.1,98,39,779.58 towards principal and
Rs.94,74,176/- towards interest from 1-1-1999 to 31-8-2001, on the basis
::: Downloaded on – 09/06/2013 17:19:10 :::
12of the order of the Debts Recovery Tribunal passed on 31-8-2005. It also
laid other claims.
5. The first charge holder-IFCI Limited filed its affidavit of proof
of debt dated 20-9-2007, in which it claimed a total amount of
Rs.3,22,26,201/- as on 18-11-2002 and the amount of interest, at the rate
of 9% per annum from 18-11-2002 till its realization, as per the judgment
and order dated 31-8-2005 passed by the Debts Recovery Tribunal. The
another first charge holder IDBI, laid its claim on 9-8-2005 and additional
claim on 11-8-2005 by filing an affidavit of proof of debt. In terms of the
judgment and order passed by the Debts Recovery Tribunal
on 31-8-2005, the claim of IDBI was for a sum of Rs.11,51,25,284/- as on
15-12-2007 along with future interest at the rate of 9% per annum from
16-12-2007, till its realization.
6. The ICICI Bank Ltd., which was also the first charge holder,
lodged its claim before the Debts Recovery Tribunal. As per the judgment
and order dated 31-8-2005 passed by the said Tribunal in Original
Application No.120 of 2003, it was entitled to claim of Rs.10,22,54,480/-
as on 30-9-2007 along with interest at the rate of 9% per annum from the
date of filing of the Original Application, i.e. 18-11-2002 till its realization.
The ICICI Bank Limited, assigned the debts due to it from the Company
under liquidation, to Kotak Mahindra Bank Limited on 31-3-2006. This
Court allowed Application No.19 of 2006 filed in Company Petition No.7 of
2001 for substituting the name of Kotak Mahindra Bank Limited, in place
of ICICI Bank Limited, by an order dated 29-9-2006. Kotak Mahindra Bank
limited filed its affidavit of proof of debt on 30-10-2007 and an additional
::: Downloaded on – 09/06/2013 17:19:10 :::
13affidavit in support of it, on 16-1-2008. As per the judgment and order
dated 31-8-2005 passed by the Debts Recovery Tribunal, it claimed an
amount of Rs.10,22,54,480/- as on 30-9-2007. It also claimed interest at
the rate of 9% per annum from the date of filing of Original Application,
i.e. 18-11-2002, till its realization. In addition to this, it also claimed
reimbursement of expenses amounting to Rs.67,27,862/- incurred by its
predecessor-in-title for the protection and sale of the secured assets from
the sale proceeds. There was a delay in lodging the claim and hence an
application was moved, being Company Application No.31 of 2008 for
condonation of delay. It was allowed by this Court on 2-4-2008.
7. On 18-6-2008, Kotak Mahindra Bank Limited filed Company
Application No.84 of 2008 claiming the reliefs as under :
“a) This Hon’ble Court be pleased to order and direct the
Official Liquidator to reimburse an amount of Rs.67,27,862/-
(Rupees Sixty Seven Lacs Twenty Seven Thousand Eight
Hundred Sixty Two Only) or any other amount as determined
by this Hon’ble Court, to the applicant, towards
reimbursement of the expenses incurred by the predecessor
in title of the Applicant for the protection and sale of the
secured assets.
b) This Hon’ble Court be pleased to order and direct the
official Liquidator that the net sale proceeds from the sale of
assets of the company in liquidation, after reimbursement of
expenses incurred by other secured creditors, if any, together
::: Downloaded on – 09/06/2013 17:19:10 :::
14with the interest earned on the sale proceeds, be distributed
to the Applicant on a pari pasu basis with other secured
creditors having a 1st charge on the assets of the company in
liquidation, in satisfaction of the Recovery Certificate issued
by the Debts Recovery Tribunal.
c) Pending the hearing and final disposal of this
Company Application this Hon’ble Court be pleased to order
and direct the Official Liquidator to release such ad hoc
amount as this Court deems fit and proper towards the
adjudicated claim of the Applicant; and
d) For ad-interim reliefs in terms of prayer (a) and (c)
hereto.
e) For costs of the Application.”
By an order dated 11-7-2008 passed by this Court in Company
Application No.84 of 2008, the Official Liquidator was directed to pay an
amount of Rs.67,27,862/- towards reimbursement of expenses incurred
for the protection and sale of secured assets of the company under
liquidation. So far as the claim in terms of prayer clause (b) above, for
balance amount of Rs.10,65,31,476/- in terms of the judgment and order
dated 31-8-2005 passed by the Debts Recovery Tribunal in Original
Application No.14 of 2003 was concerned, this Court, by an order
dated 5-9-2008, directed release of ad hoc payment of Rs.5 crores to
Kotak Mahindra Bank Limited subject to certain conditions and it was
::: Downloaded on – 09/06/2013 17:19:10 :::
15observed that the prayer for grant of relief (b) shall be considered at
appropriate stage. The Company Application was thus kept pending. On
the basis of the Official Liquidator’s Report No.50 of 2008, this Court
permitted ad hoc payment of Rs.6 crores to IDBI by an order
dated 26-9-2008, and the payment of Rs.2 crores to IFCI Limited.
8. The Official Liquidator filed OLR No.16 of 2009 on 27-2-2009
for grant of permission to declare 100% dividend under Section 529A of
the said Act read with Rule 276 of the said Rules to the workmen and the
secured creditors, amounting to Rs.2,02,28,225/- and Rs.,21,20,88,674/-
respectively, as on the date of winding-up order. Prayer clause (A) of OLR
No.16 of 2009 was as under :
“(A) Whether this Hon’ble High Court would be pleased to
permit the Official Liquidator to declare the first Dividend @
100% to workers and secured creditors, whose claims are
accepted and stated in annexures “A” and “B” to this report
at paras 7 and 8 and same may be approved and payment
will be made after further order of this Hon’ble High Court.”
This Court passed an order on 6-3-2009 permitting the Official Liquidator
to declare the dividend as per prayer clause (A) with notice of its actual
reimbursement after appropriate orders by the Hon’ble Supreme Court in
pending matters. The said is reproduced below :
” By this report, Official Liquidator states that the work
of verification of claims is over and he is in position to declare
::: Downloaded on – 09/06/2013 17:19:10 :::
16100% dividend for workers and also for full amount for
secured creditors till the date of winding up order. He has
accordingly filed list of secured creditors with their
entitlement as Annexures-A and B with this report. He is also
seeking permission to advertise the grant of dividend as per
Rule 276 of the Companies Act, but then he has further stated
that actual disbursement will be only after the matter is
cleared by the Hon’ble Supreme Court.
After hearing the Official Liquidator, I find that as the
date of disbursement is still not certain, there is no point in
issuing any advertisement at this stage. However, the official
liquidator is permitted to declare the dividend as per prayer
clause (a) with notice of its actual disbursement after
appropriate orders by the Hon’ble Supreme Court in pending
matters.
In view of this, O.L.R. is disposed of.”
9. The Official Liquidator thereafter conducted the meetings on
14-10-2008 and 12-2-2009. In the meeting dated 12-2-2009, the Official
Liquidator determined the claims as on the date of the liquidation,
i.e. 2-8-2001, and the relevant portion of the same is reproduced below :
Secured Creditors Principal Interest Total 1) Kotak Mahindra 1,20,28,560/- 4,67,12,273/- 5,87,40,833/- 2) I.D.B.I. 1,81,25,000/- 4,62,82,440/- 6,44,07,440/- 3) I.F.C.I. 83,14,828/- 1,95,48,951/- 2,78,63,779/- ::: Downloaded on - 09/06/2013 17:19:10 ::: 17 4) Bank of Maharashtra 1,97,66,602/- 1,19,39,779/- 3,17,06,381/- 5) Bank of India 2,14,45,381/- 79,24,858/- 2,93,70,239/- Gross Total : 21,20,88,672/-The Official Liquidator has determined the claims as above, in exercise of
his power conferred by Rule 163 of the said Rules, in accordance with
Sections 529 and 529A of the said Act and Rules 154, 156 and 179 of the
said Rules. It has been separately communicated to all secured creditors
vide communication dated 20-2-2009. As against the claims of secured
creditors in terms of certificate issued under Section 19(22) of the RDB
Act by the Debts Recovery Tribunal, as on 30-9-2007, the Official
Liquidator has restricted it up to the date of winding-up order,
i.e. 2-8-2001 as per Rule 154 of the said Rules. As against the claim of
interest at the rate of 9% per annum granted by the Debts Recovery
Tribunal with effect from 18-11-2002 till realization, the Official Liquidator
has restricted it to 4% per annum in terms of Rules 156 and 179 of the
said Rules.
10. The communication dated 20-2-2009 issued by the Official
Liquidator determining the claims as on the date of winding-up order is
the subject-matter of challenge in Company Appeal No.5 of 2009 filed by
Kotak Mahindra Bank Ltd. on 20-6-2009, Company Appeal No.9 of 2009
filed by IFCI on 18-6-2009, and Company Appeal Stamp No.18418 of 2009
filed by IDBI along with the application for condonation of delay. The
Bank of India, which is the second charge holder, filed Company
Application No.377 of 2010 on 9-11-2009 for distribution of the amount as
per the certificate issued by the Debts Recovery Tribunal. The Bank of
::: Downloaded on – 09/06/2013 17:19:10 :::
18Maharashtra, the another second charge holder, filed Company
Application No.146 of 2008 for disbursement of the amount as per the
certificate issued by the Debts Recovery Tribunal on 31-8-2005.
On 24-3-2009, the Official Liquidator filed another OLR No.24 of 2009 for
permission to declare dividend. The IFCI filed its objection to this OLR.
The IDBI Bank Ltd. filed separate Company Application No.533 of 2011,
on 6-4-2011 for direction to the Official Liquidator to pay amount as per
the certificate under Section 19(22) of the RDB Act. Similar Company
Application No.530 of 2011 is also filed on 6-4-2011 by IFCI Ltd.
11.
Shri A.S. Jaiswal and Shri S.V. Sohoni, the learned counsels
appearing for the appellants, have urged that the first charge holders are
entitled to enforce their full claim as per the certificate issued by the
Debts Recovery Tribunal under Section 19(22) of the RDB Act. According
to them, the Official Liquidator and the Company under liquidation were
both the party-respondents in the proceedings before the Debts Recovery
Tribunal and the certificate issued under Section 19(22) of the RDB Act by
the Debts Recovery Tribunal on 31-8-2005 is binding upon them, as they
have not challenged it before the Appellate Tribunal under the RDB Act.
According to them, the Official Liquidator had no option but to honour the
certificate as it is without any modification or alteration. They further
submit that the first charge holders remained outside the liquidation
proceedings and hence the Official Liquidator had no competency to
adjudicate upon their claims on the basis of the provisions of Rules 156
and 179 of the said Rules to restrict the payment of interest to 4% per
annum. According to them, the provisions of Rules 156 and 179 of the
said Rules were not applicable to those secured creditors, who remained
::: Downloaded on – 09/06/2013 17:19:10 :::
19outside the liquidation proceedings.
12. It is the further submission of Shri Jaiswal and Shri Sohoni, the
learned counsels, that the Official Liquidator has, in his communication
dated 20-2-2009 impugned in these appeals, informed the secured
creditors to approach the Company Court for their balance amount of
claim. Hence, it is their alternate submission that if the Liquidator cannot
grant the claims of the secured creditors in terms of the certificate issued
under the RDB Act, then it is the Company Court, which is competent to
grant such claims and hence for that purpose, Kotak Mahindra Bank Ltd.
has filed a separate Company Application, bearing No.84 of 2008 claiming
the reliefs, as are already reproduced in para 7 of this judgment. Similar
Company Application Nos.146 of 2010, 377 of 2010, 530 of 2011 and 533
of 2011 have been filed by all other secured creditors. Though the Bank
of Maharashtra has filed Company Application no.146 of 2010,
Shri Darda, the learned counsel for the Bank of Maharashtra, has brought
to my notice, the fact that the Bank of Maharashtra has filed Recovery
Proceedings No.2 of 2008 before the Debts Recovery Tribunal for
execution of the certificate of recovery dated 25-1-2008, issued for
Rs.3,21,18,451.58 under Section 19(22) of the RDB Act by the Debts
Recovery Tribunal and the notice has been issued by the Debts Recovery
Tribunal on 19-4-2011 to the Official Liquidator. Dr. Anjan De, the learned
counsel for the Official Liquidator, has also accepted that the Official
Liquidator has received such notice.
13. Relying upon the provision of Rule 9 of the said Rules, it has
been urged that inherent powers are conferred upon the Company Court
::: Downloaded on – 09/06/2013 17:19:10 :::
20to give such directions or pass such other orders as may be necessary for
the ends of justice or to prevent abuse of process of the Court. It is the
submission of Shri Sohoni, the learned counsel, that IDBI and IFCI have
raised an objection to OLR 24 of 2009 and claimed the disbursement of
the amount as per the certificate issued by the Debts Recovery Tribunal.
It is also the submission of Shri Jaiswal, the learned counsel, that in terms
of the provision of Section 456(2) of the said Act, the Company Court is
the custodian of the properties of the Company under liquidation. The
properties of the Company are already sold as per the order
dated 9-11-2001 passed by the Company Court and an amount of
Rs.40 crores has been realized by sale of assets and properties of the
Company under liquidation. The sale has been confirmed by this Court on
3-10-2007. Hence, the only remedy available for the secured creditors is
to approach the Company Court for release of the balance amount
covered by the certificate.
14. Dr. Anjan De, the learned counsel for the Official Liquidator,
has urged that the Official Liquidator has acted in accordance with the
provisions of Rules 154, 156 and 179 of the said Rules while accepting or
rejecting the claims of the secured creditors. According to him, Rule 154
of the said Rules does not permit the Official Liquidator to accept the
claims of the secured creditors after the date of the order of winding-up
was passed on 2-8-2001 and, therefore, the Official Liquidator has
restricted the claims to the date of the order of winding-up of the
Company. He further submits that Rules 156 and 179 of the said Rules
do not permit the Official Liquidator to grant interest exceeding 4% per
annum and hence the Official Liquidator was right in restricting the claim
::: Downloaded on – 09/06/2013 17:19:10 :::
21of interest to 4% per annum. In view of this, it is the submission of
Dr. Anjan De that the Official Liquidator has asked the secured creditors
to get their claims for the balance amount from the Company Court.
According to him, no fault can be found with the action of the Official
Liquidator impugned in these appeals.
15. In respect of the claims of the secured creditors for grant of
the amount in terms of the certificate issued by the Debts Recovery
Tribunal, as made in Company Application No.84 of 2008, and the
objections raised by the secured creditors to OLR No.24 of 2009,
Dr. Anjan De, the learned counsel for the Official Liquidator; and
Shri Ramesh Darda and Shri S.P. Deshpande, the learned counsels for the
second charge holders, have urged that Section 25 of the RDB Act
prescribes various modes of recovery of debts and Section 28 thereof
provides for the other modes of recovery on the basis of the certificate
issued under Section 19(22) of the RDB Act. According to them, if the
secured creditors wanted execution of the certificate issued by the Debts
Recovery Tribunal, then they have to adopt all such modes as are
available under the RDB Act, and the mode, which they have adopted of
making an application before the Company Court, is not the mode
recognized for execution of the certificate under the RDB Act. Hence,
according to them, such prayer before the Company Court is not
maintainable.
16. Dr. Anjan De, the learned counsel for the Official Liquidator,
relying upon the provisions of Section 132 and 125 of the said Act, has
also urged that the secured creditors have failed to establish that the
::: Downloaded on – 09/06/2013 17:19:10 :::
22Registrar of Companies has given them a certificate of registration of
charge stating the exact amount which is secured, and hence the charges
of the secured creditors become void against the Official Liquidator in
terms of the provisions of Section 125 of the said Act. It is also urged by
Shri Ramesh Darda and Shri S.P. Deshpande, the learned counsels, that
the first charge holders, in spite of obtaining a certificate under
Section 19(22) of the RDB Act and opting to stay outside the liquidation
proceedings initially, have participated in the winding-up proceedings
before the Official Liquidator under Rule 163 of the said Rules. The
secured creditor-Kotak Mahindra Bank Pvt. Ltd. has claimed and
recovered the expenses amounting to Rs.67,27,860/- incurred for
protection and sale of secured assets as per the order dated 11-7-2008
passed by this Court in Company Application No.84 of 2008. The
Company Court has also permitted declaration of dividend as per the
order dated 6-3-2009 passed on OLR No.16 of 2009. The first charge
holders have also got their claims accepted from the Official Liquidator in
exercise of his powers under Rule 163 of the said Rules up to the date of
the order of winding-up of the Company and to the extent of 4% interest
in terms of Rules 156 and 179 of the said Rules. They have not adopted
any procedure for execution of the certificate, as contemplated by
Sections 25, 28 and 29 of the RDB Act. Thus, the entire conduct of the
first charge holders amounts to relinquishment of their securities in terms
of the proviso to Section 529(1) of the said Act and hence the waiver and
estoppel operate against them to ask for payment of their dues in terms
of the certificate.
17. From the rival submissions made by the parties, the following
::: Downloaded on – 09/06/2013 17:19:10 :::
23questions fall for consideration of this Court in all these appeals :
(1) Whether the secured creditors, having obtained a
certificate under Section 19(22) of the RDB Act for recovery of
their dues as the first charge holders from the Company under
liquidation, are entitled to enforce their full claim under the
certificate, in the proceedings lodged under Rule 163 of the
said Rules before the Official Liquidator ?
(2) Whether the official Liquidator, in exercise of his powers
under Rule 163 of the said Rules, is competent to restrict the
claims of the secured creditors holding a certificate of
recovery under Section 19(22) of the RDB Act for recovery of
the dues up to the date of winding-up order, as contemplated
by Rule 154, and for payment of subsequent interest at the
rate of 4%, as contemplated by Rule 179 of the said Rules ?
(3) Whether the Company Court has jurisdiction under
Section 446 of the said Act to entertain and decide the claims
of the first charge holders/secured creditors for payment of
balance amount of debts on the basis of the certificate issued
under Section 19(22) by the Debts Recovery Tribunal, in
exercise of its jurisdiction under Section 17 of the RDB Act ?
(4) Whether the Company Court has jurisdiction under
Section 446 of the said Act to decide the question whether
the charges of the secured creditors are registered under
::: Downloaded on – 09/06/2013 17:19:10 :::
24Section 132 of the said Act and to the extent such charges are
not registered, the claims of the secured creditors against the
Official Liquidator can be declared as void in view of the
provisions of Section 125 of the said Act ?
(5) Whether the Company Court has jurisdiction under
Section 446 of the said Act, to go into the question whether
the first charge holders have relinquished or surrendered their
securities/charges over the assets and properties of the
Company under liquidation ?
Facts not in dispute :
18. It is not in dispute that on 2-8-2001, the Company under
liquidation was ordered to be wound-up and the Official Liquidator was
appointed. The assets and properties of the Company under liquidation
have been sold on 9-11-2001 and an amount of Rs.40 crores has been
realized. The sale has been confirmed by this Court on 3-10-2007 and the
SLP is pending in the Supreme Court and there is no stay. It is the claim
of the secured creditors that they opted to remain outside the liquidation
proceedings and had approached the Debts Recovery Tribunal under
Section 19 of the RDB Act on 18-11-2002. It is further not disputed that
the Company under liquidation and the Official Liquidator were the party-
respondent nos.1 and 2 respectively in the proceedings before the Debts
Recovery Tribunal instituted by the first charge holders. It is also not in
dispute that the Debts Recovery Tribunal, by its judgment and order
dated 31-8-2005, has determined the priority of the secured creditors and
::: Downloaded on – 09/06/2013 17:19:10 :::
25the amount, which each one of them is entitled to recover from the
Company under liquidation, as on 30-9-2007. It is also not in dispute that
the first charge holders are held entitled to get interest at the rate of 9%
per annum from the date of filing of the OA, i.e. 18-11-2002, till the
realization of the debts. The judgment and order dated 31-8-2005 passed
by the Debts Recovery Tribunal has become final and binding upon the
Official Liquidator and the Company under liquidation. The Official
Liquidator has determined the liabilities of the Company under liquidation
on 12-2-2009, in accordance with the provisions of Sections 529 and
529A of the said Act and Rules 154, 156 and 159 of the said Rules. In this
factual background, the controversy needs to be considered.
As regards Question No.(1) :
19. The first charge holders have lodged their claims on the basis
of the certificate under Section 19(22) of the RDB Act, in the proceedings
under Rule 163 of the said Rules before the Official Liquidator. The
Official Liquidator has partially accepted the claims of all such secured
creditors as under :
S.No. Name of Total claim under Claim accepted under Rule 163 of the Company Secured certificate (Court) Rules, 1959 by the Official Liquidator Creditor Principal Interest Total (a) (b) (c) 1 Kotak Rs,10,22,54,480/- Rs.1,20,28,560/- Rs.4,67,12,273/- Rs.5,87,40,833/- Mahindra Bank Ltd. ::: Downloaded on - 09/06/2013 17:19:11 ::: 26 2 Industrial Rs.11,51,25,284/- Rs.1,81,25,000/- Rs.4,62,82,440/- Rs.6,44,07,440/- Development Bank of India 3 Industrial Rs.3,22,26,201/- Rs.83,14,828/- Rs.1,95,48,951/- Rs.2,78,63,779/- Finance Corporation of India Ltd. 4 Bank of Rs.2,93,13,955/- Rs.1,97,66,602/- Rs.1,19,39,779/- Rs.3,17,06,381/- Maharashtra5 Bank of India Rs.2,72,24,644/- Rs.2,14,45,381/- Rs.79,24,858/- Rs.2,93,70,239/-
Gross Total Rs.21,20,88,672/-
The Official Liquidator has partially accepted the claims of the secured
creditors on the basis of the certificate under Section 19(22) of the RDB
Act, up to the date of the order of winding-up of the Company passed on
12-8-2001.
20. The question is whether the secured creditors having
obtained the certificates under Section 19(22) of the RDB Act, are entitled
to enforce their full claim under the certificates in the proceedings lodged
under Rule 163 of the said Rules before the Official Liquidator,
irrespective of the date of order of winding-up of the Company. Rule 163
of the said Rules deals with acceptance or rejection of proof of debts in
winding-up proceedings by the Official Liquidator. The Official Liquidator
may have partially accepted the claim on the basis of the certificate
issued by the Debts Recovery Tribunal under Section 19(22) of the RDB
Act. However, it does not mean that the jurisdiction of the Official
Liquidator under Rule 163 of the said Rules can be invoked by the
secured creditors to enforce their full claims on the basis of the certificate
under Section 19(22) of the RDB Act. Sections 25, 26 and 29 of the RDB
::: Downloaded on – 09/06/2013 17:19:11 :::
27Act provide various modes for execution of such certificates. Neither the
Official Liquidator is empowered under the said provisions of the RDB Act,
to enforce such certificate nor Rule 163 of the said Rules is prescribed as
one of the modes for execution of such certificates under Sections 25, 28
and 29 of the RDB Act. Though, the Official Liquidator is bound by the
judgment and order dated 31-8-2005 passed by the Debts Recovery
Tribunal and the certificate under Section 19(22) of the RDB Act, he would
be answerable in respect of it, in the proceedings for execution of such
certificate, if initiated by the secured creditors under the provisions of the
RDB Act. But when it comes to the acceptance or rejection of the proof of
debts under Rule 163 of the said Rules, the Official Liquidator will have to
act strictly in accordance with the provisions of the said Act and the Rules
and he can neither act in deviation of it, nor can grant the claims, which
are not permissible under the said Rules. The first charge
holders/secured creditors are, therefore, not entitled to enforce their full
claim under the certificate, in the proceedings lodged under Rule 163 of
the said Rules before the Official Liquidator. The question No.1 is
answered accordingly. Hence, no fault can be found with the action of
the Official Liquidator, which is impugned in the appeals.
As regards Question No.(2) :
21. The question is whether the Official Liquidator, acting under
Rule 163 of the said Rules in winding-up proceedings, is competent to
restrict the claims of the secured creditors for recovery of debts, to the
date of the order of winding-up as per Rule 154 of the said Rules and for
interest to the extent of 4%, as contemplated by Rules 156 and 179 of
::: Downloaded on – 09/06/2013 17:19:11 :::
28the said Rules. Rules 154, 156, 163 and 179 of the said Rules being
relevant, are reproduced below :
“R.154. Value of debts.–The value of all debts and claims
against the company shall, as far as is possible, be estimated
according to the value thereof at the date of the order of the
winding-up of the company or where before the presentation
of the petition for winding-up, a resolution has been passed
by the company for voluntary winding-up, at the date of the
passing of such resolution.”
“R.156. Interest.–On any debt or certain sum payable at a
certain time or otherwise, whereon interest is not reserved or
agreed for, and which is overdue at the date of the winding-
up order, or the resolution as the case may be, the creditor
may prove for interest at a rate not exceeding four per cent
per annum up to that date from the time when the debt or
sum was payable, if the debt or sum is payable by virtue of a
written instrument at a certain time, and if payable otherwise,
then from the time when a demand in writing has been made,
giving notice that interest will be claimed from the date of
demand until the time of payment.”
“R.163. Acceptance or rejection of proof to be
communicated.–After such investigation as he may think
necessary, the liquidator shall in writing admit or reject the
proof in whole or in part. Every decision of the Liquidator
::: Downloaded on – 09/06/2013 17:19:11 :::
29accepting or rejecting a proof, either wholly or in part, shall be
communicated to the creditor concerned by post under
certificate of posting where the proof is admitted and by
registered post for acknowledgment where the proof is
rejected wholly or in part, provided that it shall not be
necessary to give notice of the admission of a claim to a
creditor who has appeared before the Liquidator and the
acceptance of whose claim has been communicated to him or
his agent in writing at the time of acceptance. Where the
Liquidator rejects a proof, wholly or in part, he shall state the
grounds of the rejection to the creditor in Form No.69. Notice
of admission of proof shall be in Form No.70.”
“R.179. Payment of subsequent interest.–In the event of
there being a surplus after payment in full of all the claims
admitted to proof, creditors whose proofs have been admitted
shall be paid interest from the date of the winding-up order or
of the resolution as the case may be, up to the date of the
declaration of the final dividend, at a rate not exceeding 4 per
cent per annum, on the admitted amount of the claim, after
adjusting against the said amount the dividends declared as
on the date of the declaration of each dividend.”
Rule 163 of the said Rules deals with the acceptance or rejection of the
proof by the Liquidator either wholly or in part, which is to be
communicated to the creditor concerned. The Official Liquidator is,
therefore, competent to accept the claim in part also and hence it cannot
::: Downloaded on – 09/06/2013 17:19:11 :::
30be said that he has acted without jurisdiction in rejecting part of the
claim. The said Rule is placed in the chapter of winding-up proceedings
by the Court. The Official Liquidator is, therefore, bound by the provisions
under the chapter of winding-up in the said Rules. Rule 154 in the said
chapter deals with the value of debts, which the Official Liquidator has to
estimate at the date of the order of winding-up of the Company, which is
2-8-2001 in this case. Rules 156 and 179 in the said chapter deal with
the payment of interest, which cannot exceed 4% per annum up to the
date from the time when the debt or sum was payable from the date of
the winding-up order. The Official Liquidator is, therefore, competent to
restrict the claims of secured creditors, as has been done. The question
No.(2) is, therefore, answered accordingly. It is not disputed in this case
that the Official Liquidator has acted as per the said Rules. Hence, no
fault can be found with the action of the Official Liquidator.
22. The contention of Shri Jaiswal, the learned counsel for the first
charge holders, is that under Rule 163 of the said Rules, there is no power
vested with the Official Liquidator to adjudicate upon the claims of the
secured creditors standing outside the liquidation proceedings and in
whose favour the competent Court, i.e. the Debts Recovery Tribunal, has
issued the certificate of recovery under Section 19(22) of the RDB Act.
According to him, the Official Liquidator, by acting on the basis of the
provisions of Rules 154, 156 and 179 of the said Rules, has altered or
modified the claims of the secured creditors. The alternate submission of
the learned counsel is that Section 34 of the RDB Act provides that
notwithstanding anything inconsistent therewith contained in any other
law for the time being in force, the provisions of this Act shall have the
::: Downloaded on – 09/06/2013 17:19:11 :::
31effect. Hence, according to him, the provisions of Rules 154, 156 and 179
of the said Rules being inconsistent with the terms of the certificates
issued under Section 19(22) of the RDB Act, the same will not operate.
23. The contention, as aforesaid, raised by Shri Jaiswal, the
learned counsel for the first charge holders, cannot be accepted.
The
reasons are that when the Official Liquidator acts under Rule 163 of the
said Rules, either to accept or to reject the proof of debts,, he is not
exercising any power of execution of certificate under Sections 25 to 30
of the RDB Act. Hence, it will not have the effect of altering or modifying
such certificate. The certificate issued under Section 19(22) of the RDB
Act remains as it is. On the contrary, the claim in the certificate is
accepted to the extent it is in conformity with Rules 154, 156 and 179 of
the said Rules. The Official Liquidator is neither competent to travel
beyond the scope of the said Rules, nor is conferred with the powers
under Sections 25 to 30 of the RDB Act, to execute the said certificate.
In view of this, there is no question of any adjudication by the Official
Liquidator when he restricts the claims of the secured creditors in
conformity with the provisions of the said Rules. What is the most
important aspect of it, is that the acceptance of the claim of the secured
creditor by the Official Liquidator under Rule 163 of the said Rules, is not
binding upon the secured creditor and it is open for him either to accept it
or refuse to accept it. Even if he accepts it or refused to accept it, his
right to get the certificate under Section 19(22) of the RDB Act executed
under Sections 25 to 30 of the RDB Act is in no manner taken away,
altered or modified for recovery of the full amount of such certificate. In
view of this, there is no question of any inconsistency, as contemplated
::: Downloaded on – 09/06/2013 17:19:11 :::
32by Section 34 of the RDB Act, and hence the said provision does not come
into operation in this situation.
24. Shri Jaiswal, the learned counsel, has relied upon the
judgment of Punjab and Haryana High Court in State Bank of Patiala v.
Northland Sugar Complex Ltd., reported in (2004) 55 SCL 92, wherein it
has been held that Rule 154 of the Company (Court) Rules is not
applicable in respect of the secured creditors, who stand outside the
winding-up proceedings, and the date of winding-up is relevant only for
those creditors, whose claims are required to be settled by the Official
Liquidator. The said judgment is not applicable to the facts of the present
case, for the reason that though the secured creditors are standing
outside the liquidation proceedings, they have approached the Official
Liquidator under Rule 163 of the said Rules for acceptance of their claims.
If they wanted the Official Liquidator to accept their claims, then the
Official Liquidator is bound by the provision of Rules 154, 156 and 179 of
the said Rules, though the secured creditors standing outside may not be.
It is still open for the secured creditors to refuse to accept such
determination by the Official Liquidator and to adopt the modes of
execution, as prescribed under the RDB Act. In such execution
proceedings, Rules 154, 156 and 179 of the said Rules shall not come into
operation. Same would be the fate of other two judgments of Kerala High
Court and Andhra Pradesh High Court in Federal Bank Ltd. and others v.
Official Liquidator and others, reported in (2003) 113 Company Cases
410, and Re: Crips Laboratories Ltd., reported in (2008) 145 Company
Cases 357. For the same reasons, these two judgments are also not
applicable to the facts of the present case.
::: Downloaded on – 09/06/2013 17:19:11 :::
33As regards Question No.(3) :
25. This question pertains to the jurisdiction of the Company
Court under Sections 446 and 537 of the said Act and relating
to the execution of the certificate issued under Section 19(22) of the RDB
Act. Section 446 of the said Act being relevant, is reproduced below :
“446. Suits stayed on winding up order.–(1) When a
winding up order has been made or the Official Liquidator has
been appointed as provisional liquidator, no suit or other legal
proceeding shall be commenced, or if pending at the date of
the winding up order, shall be proceeded with, against the
company, except by leave of the Tribunal and subject to such
terms as the Tribunal may impose.
(2) The Tribunal shall, notwithstanding anything
contained in any other law for the time being in force, have
jurisdiction to entertain, or dispose of–
(a) any suit or proceeding by or against the company;
(b) any claim made by or against the company
(including claims by or against any of its branches
in India);
(c) any application made under section 391 by or in
respect of the company;
(d) any question of priorities or any other question
whatsoever, whether of law or fact, which may
::: Downloaded on – 09/06/2013 17:19:11 :::
34relate to or arise in course of the winding up of the
company;
whether such suit or proceeding has been instituted, or is
instituted, or such claim or question has arisen or arises or
such application has been made or is made before or after the
order for the winding up of the company, or before or after the
commencement of the Companies (Amendment) Act, 1960
(65 of 1960).
(3)
* * *
(4) Nothing in sub-section (1) or sub-section (3) shall
apply to any proceeding pending in appeal before the
Supreme Court or a High Court.”
Sub-section (1) of Section 446 of the said Act creates a bar for
institution of suit or other legal proceedings after passing of the order of
winding-up of the Company, except by leave of the Company Court and
subject to such terms as the Company Court may impose. If any suit or
other legal proceedings are pending against the Company under
liquidation on the date of the winding-up order, then this provision also
creates a bar to proceed with it against the Company under liquidation,
except by leave of the Company Court and subject to such terms as the
Company Court may impose.
Sub-section (2) of Section 446 begins with the non obstante
::: Downloaded on – 09/06/2013 17:19:11 :::
35clause and it states that the Company Court shall, notwithstanding any
contained in any other law for the time being in force, have jurisdiction to
entertain, or dispose of the suit, other proceedings, claims and
application and shall decide the questions specified in clauses (a) to (d) of
sub-section (2) of Section 446 of the said Act.
Section 537 is relevant and the same is also reproduced
below :
“537. Avoidance of certain attachments, executions,
etc., in winding up by Tribunal.– (1) Where any company
is being wound up by the Tribunal–
(a) any attachment, distress or execution put in force,
without leave of the Tribunal against the estate or
effects of the company, after the commencement of
the winding up; or
(b) any sale held, without leave of the Tribunal of any of
the properties or effects of the company after such
commencement.
(2) Nothing in this section applies to any proceedings for the
recovery of any tax or impost or any dues payable to the
Government.”
Sub-section (1) of Section 537 of the said Act also
contemplates leave to be obtained from the Company Court for
::: Downloaded on – 09/06/2013 17:19:11 :::
36
attachment, distress or execution against the estate or effects of the
Company, or for any sale of the properties or effects of the Company. If
any such proceedings, as contemplated by Section 537 of the said Act,
are taken up without leave of the Company Court, the same are rendered
void.
26. When the aforesaid provisions under the said Act were
introduced or amended, the RDB Act was not in force. It was enacted
subsequently and brought into force with effect from 25-6-1993.
Section 17 of the RDB Act created the jurisdiction of the Debts Recovery
Tribunal to entertain and decide the applications from the banks and
financial institutions for recovery of debts due to them. Section 17 of the
RDB Act being relevant, is reproduced below :
“17. Jurisdiction, powers and authority of Tribunals.–
(1) A Tribunal shall exercise, on and from the appointed day,
the jurisdiction, powers and authority to entertain and decide
applications from the banks and financial institutions for
recovery of debts due to such banks and financial institutions.
(2) An Appellate Tribunal shall exercise, on and from
the appointed day, the jurisdiction, powers and authority to
entertain appeals against any order made, or deemed to have
been made, by a Tribunal under this Act.”
Section 19(19) and Section 19(22) of the RDB Act confer powers upon the
Debts Recovery Tribunal to issue the certificate of recovery and the same
::: Downloaded on – 09/06/2013 17:19:11 :::
37
being relevant, are reproduced below :
“19. Application to the Tribunal.– …
(19) Where a certificate of recovery is issued against a
company registered under the companies Act, 1956 (1 of
1956), the Tribunal may order the sale proceeds of such
company to be distributed among its secured creditors in
accordance with the provisions of section 529-A of the
Companies Act, 1956 (1 of 1956) and to pay the surplus, if
any, to the company.
(22) The Presiding Officer shall issue a certificate under
his signature on the basis of the order of the Tribunal to the
Recovery Officer for recovery of the amount of debt specified
in the certificate.”
Section 18 of the RDB Act deals with the bar of jurisdiction and it runs as
under :
“18. Bar of jurisdiction.–On an from the appointed day, no
Court or other authority shall have, or be entitled to exercise,
any jurisdiction, powers or authority (except the Supreme
Court, and a High Court exercising jurisdiction under articles
226 and 227 of the Constitution) in relation to the matters
specified in section 17.”
Sections 25 to 29 deal with various modes of recovery. Section 34 of the
::: Downloaded on – 09/06/2013 17:19:11 :::
38
RDB Act deals with overriding effect of the RDB Act and the same is
reproduced below :
“34. Act to have overriding effect.–(1) Save as provided
under sub-section (2), the provisions of this Act shall have
effect notwithstanding anything inconsistent
therewith
contained in any other law for the time being in force or in any
instrument having effect by virtue of any law other than this
Act.
(2)
The provisions of this Act or the rules made
thereunder shall be in addition to, and not in derogation of,
the Industrial Finance Corporation Act, 1948 (15 of 1948), the
State Financial Corporations Act, 1951 (63 of 1951), the Unit
Trust of India Act, 1963 (52 of 1963), the Industrial
Reconstruction Bank of India Act, 1984 (62 of 1984), the Sick
Industrial Companies (Special Provisions) Act, 1985 (1 of
1986) and the Small Industries Development Bank of India
Act, 1989 (39 of 1989).”
27. After coming into force of the RDB Act, the first decision of the
Apex Court on the said Act came in the case of Allahabad Bank v. Canara
Bank and another, reported in AIR 2000 SC 1535. It was a case where the
appellant-Allahabad Bank obtained a certificate under Section 19(19) of
the RDB Act against the debtor-Company and the claim of the
respondent-Canara Bank against the debtor-Company was pending
before the Debts Recovery Tribunal. There was no order of winding-up of
::: Downloaded on – 09/06/2013 17:19:11 :::
39
the debtor-Company passed, nor was the Liquidator appointed. In
response to the recovery proceedings initiated by the appellant-Allahabad
Bank before the Recovery Officer under the RDB Act, the
respondent-Canara Bank filed an application for stay of sale of the
properties of the debtor-Company before the Company Court. The
learned Judge of the Company Court, in exercise of his powers under
Section 442 read with Section 537 of the said Act, stayed sale of assets
and disbursement of monies realized in some of the sales already
effected. This was the subject-matter of challenge in appeal before the
Apex Court. The Apex Court allowed the appeal and set aside the order
of the High Court and it was held that the respondent-Canara Bank does
not belong to the class of secured creditor covered by Section 529A(1)(b)
of the said Act.
28. The first question, which arose in the decision of the Apex
Court, cited supra, was : whether the Debts Recovery Tribunal has
exclusive jurisdiction under Section 17 of the RDB Act in the matter of
passing the order of adjudication. The second question was whether for
initiation of various proceedings under the RDB Act, leave of the
Company Court was necessary under Section 537 of the said Act before a
winding-up order is passed against the Company. The third question was
whether the Company Court can pass an order of stay of the proceedings
before the Debts Recovery Tribunal in exercise of its powers under
Section 442 of the said Act. The fourth question involved was whether
the provisions of the RDB Act shall override the provisions of the said Act.
Lastly, a distinction was made between the cases where the secured
creditor opts to stand outside the winding-up proceedings and where he
::: Downloaded on – 09/06/2013 17:19:11 :::
40
goes before the Company Court.
29. The question whether the Debts Recovery Tribunal has
exclusive jurisdiction under Section 17 of the RDB Act in respect of
adjudication and execution has been dealt with in paras 21, 22, 23, 24
and 25 of the judgment of the Apex Court, cited supra, and the relevant
paras are reproduced below :
“22. We hold that the provisions of Sections 17 and 18 of
the RDB Act are exclusive so far as the question of
adjudication of the liability of the defendant to the appellant
Bank is concerned.
(ii) execution of Certificate by Recovery Officer : Is his
jurisdiction exclusive”
“23. Even in regard to ‘execution’, the jurisdiction of the
Recovery Officer is exclusive. Now a procedure has been laid
down in the Act for recovery of the debt as per the certificate
issued by the Tribunal and this procedure is contained in
Chapter V of the Act and is covered by Sections 25 to 30. It is
is not the intendment of the Act that while the basic liability of
the defendant is to be decided by the Tribunal under
Section 17, the Banks/Financial institutions should go to the
Civil Court or the Company Court or some other authority
outside the Act for the actual realisation of the amount. The
certificates granted under Section 19(22) has, in out opinion,
to be executed only by the Recovery officer. No dual
::: Downloaded on – 09/06/2013 17:19:11 :::
41
jurisdictions at different stages are contemplated. Further,
section 34 of the Act gives overriding effect to the provisions
of the RDB Act. That section reads as follows :
“Section 34(1) : Act to have overriding effect–
(1) Save as otherwise provided in sub-section (2), the
provisions of this Act shall effect notwithstanding anything
inconsistent therewith contained in any other law for the time
being in force or in any instrument having effect by virtue of
any law other than this Act.
(2) The provisions of this Act or the rules made
thereunder shall be in addition to, and not in derogation of,
the Industrial Finance Corporation Act, 1948 (15 of 1948), the
State Financial Corporation Act, 1951 (63 of 1951), the Unit
Trust of India Act, 1963 (52 of 1963), the Industrial
Reconstruction Bank of India Act, 1984 (62 of 1984) and the
Sick Industrial Companies (Special Provisions) Act, 1985 (1 of
1986).”
The provisions of section 34(1) clearly state that the RDB Act
overrides other law s to the extent of ‘inconsistency’. In our
opinion, the prescription of an exclusive Tribunal both for
adjudication and execution is a procedure clearly inconsistent
with realisation of these debts in any other manner.”
“25. Thus, the adjudication of liability and the recovery of
the amount of execution of the certificate are respectively
::: Downloaded on – 09/06/2013 17:19:11 :::
42
within the exclusive jurisdiction of the Tribunal and the
Recovery Officer and no other Court or authority much less
the Civil Court or the Company Court can go into the said
questions relating to the liability and the recovery except as
provided in the Act. Point 1 is decided accordingly. …”
Thus, it has been held in clear terms that the jurisdiction of the Debts
Recovery Tribunal under Sections 17 and 18 of the RDB Act is exclusive
so far as the question of adjudication of liability and execution of the
certificate by the Recovery Officer is concerned. It has further been held
that no other Court or authority much less the Civil Court or the Company
Court can go into the said question relating to the liability and recovery,
except as provided in the Act.
30. The next question regarding leave of the Court, as
contemplated by Sections 446 and 537 of the said Act, is concerned, it
has been dealt with in paras 29 and 31 of the judgment of the Apex
Court, cited supra, and the relevant portion is contained in para 31, which
is reproduced below :
“31. …We are of the view that the appellant’s case under
the RDB Act – with an additional section like section 34 – is on
a stronger footing for holding that leave of the Company
Court is not necessary under section 537 or under section
446 for the same reasons. If the jurisdiction of the Tribunal is
exclusive, the Company Court cannot also use its powers
under section 442 against the Tribunal/Recovery Officer.
::: Downloaded on – 09/06/2013 17:19:11 :::
43
Thus, sections 442, 446 and 537 cannot be applied against
the Tribunal. …”
It has thus been held that the jurisdiction of the Debts Recovery Tribunal
is exclusive and the Company Court cannot use its powers under
Section 442 against the Tribunal or Recovery Officer and the provisions of
Sections 442, 446 and 537 of the said Act cannot be applied against the
Debts Recovery Tribunal.
31. The question whether the provisions of the RDB Act shall
override the provisions of the said Act has been considered by the Apex
Court in paras 40 and 49 of the said judgment of the Apex Court, cited
supra. The same are, therefore, reproduced below :
“40. Alternative, the Companies Act, 1956 and the RDB Act
can both be treated as special laws, and the principle that
when there are two special laws, the latter will normally
prevail over the former if there is a provision in the latter
special Act giving it overriding effect, can also be applied.
Such a provision is there in the RDB Act, namely, section 34.
A similar situation arose in Maharashtra Tubes ltd. v. State
Industrial and Investment Corporation of India (1993) 2 SCC
144 : (1993 AIR SCW 991) where there was inconsistency
between two special laws, the Finance Corporation Act, 1951
and the Sick Industries Companies (Special Provisions) Act,
1985. The latter contained Section 32 which gave overriding
effect to its provisions and was held to prevail over the
::: Downloaded on – 09/06/2013 17:19:11 :::
44
former. It was pointed out by Ahmadi, J. that both special
statutes contained non-obstante clauses but the “1985 Act
being a subsequent enactment, the non-obstante clause
therein would ordinarily prevail over the non-obstante clause
in section 46-B of the 1951 Act unless it is found that the
1985 Act is a general statute and the 1951 statute is a special
one”. Therefore, in view of section 34 of the RDB Act, the
said Act overrides the Companies Act, to the extent there is
anything inconsistent between the Acts.”
“49.
For the aforesaid reasons, we hold that at the stage of
adjudication under S.17 and execution of the certificate under
S.25 etc. the provisions of the RDB Act, 1993 confer exclusive
jurisdiction in the Tribunal and the Recovery Officer in respect
of debts payable to Banks and financial institutions and there
can be no interference by the Company Court under section
442 read with section 537 or under Section 446 of the
Companies Act, 1956. In respect of the monies realised under
the RDB Act, the question of priorities among the Banks and
financial institutions and other creditors can be decided only
by the Tribunal under the RDB Act and in accordance with
section 19(19) read with section 529A of the Companies Act
and in no other manner. The provisions of the RDB Act, 1993
are to the above extent inconsistent with the provisions of the
Companies Act, 1956 and the latter Act has to yield to the
provisions of the former. This position holds good during the
pendency of the winding up petition against the debtor-
::: Downloaded on – 09/06/2013 17:19:11 :::
45
company and also after a winding up order is passed. No
leave of the Company Court is necessary for initiating or
continuing the proceedings under the RDB Act, 1993.
Points 2 and 3 are decided accordingly in favour of the
appellant and against the respondents.”
Thus, it has been clearly held that the provisions of the RDB Act shall
prevail over the provisions of the said Act to the extent of inconsistency
between the same and the provisions of the said Act have to yield to the
provisions of the RDB Act.
ig It has been held that in the matter of
adjudication under Section 17 and execution under Section 25, etc., of
the RDB Act, there can be no interference by the Company Court under
Sections 442, 446 and 537 of the Companies Act. The important
observation of the Apex Court is that this position holds good during the
pendency of the winding-up proceedings against the debtor-Company
and also after the winding-up order is passed and no leave of the
Company Court is necessary for initiating or continuing the proceedings
under the RDB Act. In view of this position, the fact that no order of
winding-up of the Company was passed in the judgment of the Apex
Court, the same would not make any difference for applicability of the
ratio of the said judgment to the facts of the present case on the ground
that in the present case, the order of winding-up of the Company was
passed on 2-8-2001.
32. The Apex Court has dealt with the distinction between those
secured creditors, who desire to go to the Company Court, and those who
like to stand outside the winding-up proceedings. Such distinction is
::: Downloaded on – 09/06/2013 17:19:11 :::
46
made in paras 61 to 67 of the judgment of the Apex Court, cited supra.
Paras 63 and 67 are relevant for the purpose of the present case and
hence the same are reproduced below :
” 63. The second class of secured creditors referred to
above are those who come under S.529A(1)(b) read with
proviso (c) to section 529(1). These are those who opt to
stand outside the winding up to realise their security.
Inasmuch as section 19(19) permits distribution to secured
creditors only in accordance with section 529A, the said
category is the one consisting of creditors who stand outside
the winding up. These secured creditors in certain
circumstances can come before the Company Court (here the
Tribunal) and claim priority over the other creditors for
release of amounts out of the other monies lying in the
Company Court (here, the Tribunal). This limited priority is
declared in section 529A(1) but it is restricted only to the
extent specified in clause (b) of section 529A(1). The said
provision refers to sub-clause (c) of the proviso to
section 529(1) and it is necessary to understand the scope of
the said provision.”
“67. In our opinion, the words “so much of the debt due to
such secured creditor as could not be realised by him by
virtue of the foregoing provisions of the proviso” obviously
mean the amount taken away from the private realisation of
the secured creditor by the liquidator by way of enforcing the
::: Downloaded on – 09/06/2013 17:19:11 :::
47charge for workmen’s due under clause (c) of the proviso to
section 529(1) “ratebly” against each secured creditor. To
that extent, the secured creditor – who has stood outside the
winding up and who has lost a part of the monies otherwise
covered by security – can come before the Tribunal to
reimburse himself from out of other monies available in the
Tribunal, claiming priority over all creditors, by virtue of
section 529A(1)(b).”
It is thus apparent that even the secured creditors, who have opted to
stand outside the winding up proceedings, can in certain circumstances
come before the Company Court and claim priority over all other
creditors for release of the amounts out of other monies lying in the
Company Court. However, this limited priority is restricted only to the
extent specified in clause (b) of Section 529A(1) of the said Act. It has
further been held that the secured creditor, who has stood outside the
winding-up proceedings, and who has lost a part of the monies otherwise
covered by the security, can come before the Tribunal to reimburse
himself out of other monies available in the Tribunal, claiming priority
over all creditors by virtue of Section 529A(1)(b) of the said Act.
33. The next judgment of the Apex Court, relevant in the present
case, is in Rajasthan Financial Corpn. & Anr. v. Official Liquidator & Anr.,
reported in AIR 2006 SC 755. It was a case where the order of
winding-up of the Company was passed on 14-4-1994 and the appellants,
who were the secured creditors, had opted to stay outside the winding-up
proceedings and had proposed to pursue their remedies available to
::: Downloaded on – 09/06/2013 17:19:11 :::
48
them under Section 29 of the State Financial Corporations Act, 1951.
However, these secured creditors had not taken any steps by setting the
machinery under the State Financial Corporations Act in motion, but had
approached the Company Court for grant of permission to sell the
securities and realize the amounts and to apportion the same between
them and the Bank of Baroda, the another secured creditor, with an
undertaking to pay the dues of the workmen in accordance with
Section 529A of the Companies Act. This application was rejected by the
Company Court on the ground that the appellant-secured creditors had a
right available under Section 29 of the State Financial Corporations Act.
This was the subject-matter of challenge before the Apex Court. In
para 18 of the said judgment, the Apex Court has summed up the legal
position and Item (iv) in the said para being relevant, is reproduced
below :
“(iv) In a case where proceedings under the Recovery of
Debts Due to Banks and Financial institutions Act, 1993 or
the SFC Act are not set in motion, the concerned creditor is to
approach the company Court for appropriate directions
regarding the realization of its securities consistent with the
relevant provisions of the Companies Act regarding
distribution of the assets of the company-in-liquidation.”
Thus, it has been held that the secured creditor can approach the
Company Court for appropriate directions regarding realization of its
securities consistent with the relevant provisions of the said Act
regarding distribution of the assets of the Company under liquidation. No
::: Downloaded on – 09/06/2013 17:19:11 :::
49
doubt, in the present case, the claims of the secured creditors have been
adjudicated by the Debts Recovery Tribunal under the RDB Act.
However, that would not alter the position in respect of the applicability
of the aforesaid ratio of the judgment of the Apex Court, for the reason
that when the secured creditors stay outside the winding-up proceedings
but approach the Company Court, they stand only in the shoes of the
secured creditors entitled to enforce their securities consistent with the
relevant provisions of the said Act regarding distribution of the assets of
the Company under liquidation.
34.
The third judgment of the Apex Court, relevant in the present
case, in ICICI Bank Ltd. v. SIDCO Leather ltd. & Ors., reported in
AIR 2006 SC 2088. After referring to its earlier judgment in Allahabad
Bank v. Canara Bank and another (AIR 2000 SC 1535), referred to above,
the Apex Court has, in this judgment, dealt with the questions of
adjudication, execution and working out priorities, which is dealt with in
para 31 reproduced below :
“31. The above recommendations as to working out
“priorities” have not been brought into the Act with greater
clarity under Section 19(19) as substituted by Ordinance 1 of
2000, inter alia, whereof Priorities, so far as the amounts
realized under the RDB Act are concerned, are to be worked
out only by the Tribunal under the RDB Act. Section 19(19) of
the RDB Act reads as follows :
“19. (19) Where a certificate of recovery is issued
::: Downloaded on – 09/06/2013 17:19:11 :::
50against a company registered under the Companies Act,
1956, the Tribunal may order the sale proceeds of such
company to be distributed among its secured creditors in
accordance with the provisions of Section 529-A of the
Companies Act, 1956 and to pay the surplus, if any, to the
company.
(Emphasis supplied)
Section 19(19) is clearly inconsistent with Section 446
and other provisions of the Companies Act. Only
Section 529-A is attracted to the proceedings before the
Tribunal. Thus, on questions of adjudication, execution and
working out priorities, the special provisions made in the RDB
Act have to be applied.”
Thus, it has been held that on the questions of adjudication, execution
and working out priorities, the special provisions made in the RDB Act
have to be applied.
35. The propositions of law laid down by the Apex Court in the
aforesaid judgments can be summed-up as under :
(i) Section 17 of the RDB Act confers exclusive jurisdiction
upon the Debts Recovery Tribunal to adjudicate the
question of recovery of debts and to grant certificate of
recovery to the banks and institutions.
(ii) Sections 25 to 29 of the RDB Act confers exclusive
::: Downloaded on – 09/06/2013 17:19:11 :::
51jurisdiction upon the Recovery Officer for recovery of
amount covered by the certificate of recovery.
(iii) There can be no interference by the Company Court on
the question of adjudication, execution and working out
priorities determined by the special provisions of the
RDB Act.
(iv) The jurisdiction of the Company Court is available only
to a limited extent of dealing with the provisions of
Sections 529 and 529A of the Companies Act read with
Section 19(19) of the RDB Act and where the secured
creditors have approached the Company Court, their
claims consistent with the provisions of the said Act can
be considered and decided by the Company Court.
(v) For institution or continuing proceedings before the
Debts Recovery Tribunal either under Section 17 or
before the Recovery Officer under Sections 25 to 29 of
the RDB Act, no leave of the Company Court, as
contemplated by Sections 446(1) and 537 of the said
Act is necessary.
(vi) In case of any inconsistency between the provisions of
the said Act and the RDB Act, the provisions of the RDB
Act shall prevail. This position holds good during the
pendency of the winding-up petition against the
::: Downloaded on – 09/06/2013 17:19:11 :::
52
debtor-Company and also after the order of winding-up
is passed.
36. Keeping in view the law, as aforesaid, laid down by the Apex
Court, it has to be held that the Company Court, in exercise of its
jurisdiction under sub-section (2) of Section 446 of the said Act, can
entertain and decide the claims of the secured creditors, who have
obtained the certificate of recovery under Section 19(22) of the RDB Act
only to the extent they are consistent with the provisions of Section 529A
and 529(1)(c) of the said Act and Rules 154, 156 and 179 of the said
Rules. The reason is that such creditors stand in the shoes of the secured
creditors entitled to enforce their securities consistent with the provisions
of the said Act regarding distribution of the assets of the Company under
liquidation. This is how the secured creditors were before the official
Liquidator under Rule 163 of the said Rules. The Official Liquidator was,
therefore, right and reasonable in accepting the claim consistent with the
provisions of the said Act and the said Rules. Simply because such
certificate is binding upon the Company under liquidation and the Official
Liquidator, that does not extend the jurisdiction of the Company Court to
grant the entire claim covered by such certificate.
37. In order to get the entire claim based exclusively on such
certificate, the secured creditors have to adopt any one or more modes of
recovery of debts prescribed under Sections 25, 28 and 29 of the RDB Act
and the Company Court has no jurisdiction under sub-section (2) of
Section 446 of the said Act to act in execution of such certificate, as this
::: Downloaded on – 09/06/2013 17:19:11 :::
53
is not one of the modes prescribed under the RDB Act. No doubt, sub-
section (2) of Section 446 of the said Act contains a non-obstante clause
that “notwithstanding anything contained in any other law for the time
being in force”, however when this provision was introduced or amended,
the RDB Act was not in force and after coming into force of the RDB Act,
the jurisdiction of the Company Court under Section 446(2) of the said
Act is ousted to the extent, the provisions are made under the RDB Act.
38. It is the contention of Shri Jaiswal that in terms of
Section 456(2) of the said Act, the Company Court is the custodian of the
properties of the Company under liquidation and the assets and
properties of the Company under liquidation are sold on 9-11-2001 and
the sale was confirmed by the Company Court on 3-10-2007. The
amount of Rs.40 crores realized therefrom is with the Official Liquidator
under the custody of this Court. Thus, the secured creditors have lost
their security under the orders of this Court and, therefore, even if resort
to execution proceedings under the RDB Act is made, the Recovery
Officer shall have to approach this Court under sub-section (4) of
Section 28 of the RDB Act for payment of entire amount as per the
certificate under the RDB Act. It is his submission that Rule 9 of the said
Rules confers inherent powers upon the Company Court, which can be
invoked for this purpose.
39. The contention as aforesaid cannot be accepted, for the
reason that if the Company Court has no jurisdiction under Section 446 of
the said Act to go into the question of execution of certificate, the
question of exercising inherent powers under Rule 9 of the said Rules
::: Downloaded on – 09/06/2013 17:19:11 :::
54
does not arise. The question whether the secured creditors have lost
their security or not, or whether the assets and properties transferred can
be attached or not, can be gone into only in the execution proceedings by
the Recovery Officer under the RDB Act and it is not proper for this Court
to express any opinion on that question, so as to prejudice the
contentions of either of the parties. Not only that, but the Recovery
Officer has power under sub-section (2) of Section 28 of the RDB Act to
require any person from whom an amount is due to the defendant in
recovery certificate to deduct such amount and credit it to the account of
the Recovery Officer. If the Recovery Officer, after dealing with all such
relevant aspects, approaches this Court, as required by sub-section (4) of
Section 28 of the RDB Act, then only this Court can exercise jurisdiction.
In other words, the exercise of jurisdiction by the Company Court under
Section 446(2) can only be at the instance of the Recovery Officer acting
under Section 28(4) of the RDB Act. In view of this, any decision by the
Company Court on the application of a secured creditor under
Section 446 of the said Act, to disburse amount to the secured creditors
as per the certificate under Section 19(22) of the RDB Act, would be
without jurisdiction. Hence, question No.(3) is answered accordingly.
As regards Question No.(4) :
40. Though Dr. Anjan De does not dispute the determination under
Section 529 and 529A of the said Act read with Rules 154, 156 and 179 of
the said Rules by the Official Liquidator, his argument is two-fold,
viz. (i) that the certificate of registration of charge, as required by
Section 132 of the said Act, is not produced and hence in view of
::: Downloaded on – 09/06/2013 17:19:11 :::
55
Section 125 of the said Act, the security on the property of the Company
under liquidation is rendered void against the Liquidator, and (ii) that in
the absence of any amount of security being specified in any such
certificate of registration, the secured creditor will be treated as
unsecured creditor, or if particular amount is specified in the certificate,
then it is only to that extent such creditor will be treated as secured
creditor and for the balance amount of claim, such creditor shall be
treated as unsecured creditor.
41. Shri Jaiswal, the learned counsel for the secured creditors,
does not dispute the position that in the absence of any amount of
security being specified in such certificate under Section 132 of the said
Act, the secured creditor will be treated as unsecured creditor or if
particular amount is specified as secured, then for rest of the claim, shall
be treated as of unsecured creditor. He has, however, urged that in fact
the charges of the secured creditors are registered, as required by
Section 132 of the said Act, and the certificates of registration have been
issued by the Registrar of Companies, and hence Section 125 of the said
Act will not operate. He further submits that the question whether the
charges of the secured creditors are in fact registered for the entire
amount for which the certificates are issued under Section 19(22) of the
said Act by the Debts Recovery Tribunal, was the question raised and
decided in the proceedings before the Debts Recovery Tribunal to which
the Company under liquidation and the Official Liquidator were the
parties, wherein it has been held that the amount is secured and the
secured creditors are the charge-holders. He submits that even before
the Official Liquidator, along with the affidavit of proof of claims, the
::: Downloaded on – 09/06/2013 17:19:11 :::
56
secured creditors have filed the copies of registration of charge issued by
the Registrar of Companies, and this fact has never been disputed by the
Official Liquidator.
42. Alternatively, Shri Jaiswal submits that the registration of
charge and priority of claims is the exclusive jurisdiction of the Debts
Recovery Tribunal under Section 17 of the RDB Act and its decision
having become final, the same cannot be reopened in these proceedings.
He further submits that in fact acting on the basis of these certificates,
the Official Liquidator has determined the amount payable to the secured
creditors. According to him, though such determination is disputed by
the secured creditors, it is not open for the Official Liquidator to re-open
such determination with a view to reduce the claims of the secured
creditors. He has relied upon the judgment of the Apex Court in Indian
Bank v. Official Liquidator, Chemmeens Exports (P) Ltd. and others,
reported in (1998) 5 SCC 401.
43. In order to consider the question, Sections 125(1) and 132 of
the said Act will have to be considered. Hence, the said provisions are
reproduced below :
“125. Certain charges to be void against liquidator or
creditors unless registered.–(1) Subject to the provisions
of this part, every charge created on or after the 1st day of
April, 1914, by a company and being a charge to which this
section applies shall, so far as any security on the company’s
property or undertaking is conferred thereby, be void against
::: Downloaded on – 09/06/2013 17:19:11 :::
57the liquidator and any creditor of the company, unless the
prescribed particulars of the charge, together with the
instrument, if any, by which the charge is created or
evidence, or a copy thereof verified in the prescribed
manner, are filed with the Registrar for registration in the
manner required by this Act within thirty days after the date
of its creation :
Provided that the Registrar may allow the
particulars and instrument or copy as aforesaid to be filed
within thirty days next following the expiry of the said period
of thirty days on payment of such additional fee not
exceeding ten times the amount of fee specified in
Schedule X as the Registrar may determine, if the company
satisfies the Registrar that it had sufficient cause for not
filing the particulars and instrument or copy within that
period.”
“132. Certificate of registration.–The Registrar shall
give a certificate under his hand of the registration of any
charge registered in pursuance of this Part, stating the
amounts thereby secured; and the certificate shall be
conclusive evidence that the requirements of this Part as to
registration have been complied with.”
Section 132 requires charge to be registered and the Registrar of
Companies to issue such certificate of registration of charge stating the
amount secured, which shall be the conclusive evidence. The word
::: Downloaded on – 09/06/2013 17:19:12 :::
58
“Charge” has been defined under under Section 124 of the said Act as
under :
“124. “Charge” to include mortgage in this Part.–In
this Part, the expression “charge” includes a mortgage.”
The “charge” includes a mortgage. Sub-section (1) of Section 125
declares that unless the prescribed particulars of the charge together
with the instrument, if any, by which the charge is created or evidenced
or a copy thereof verified in the prescribed manner are filed with the
Registrar for registration in the manner required under the Act within a
period of thirty days after the date of its creation, it shall be void against
the Liquidator and any creditor of the Company.
44. The questions whether the charge is registered or there is a
non-compliance of Section 125(1) of the said Act, are the disputed
questions of fact. In fact, the determination by the Official Liquidator
under Rule 163 of the said Rules by the communication dated 20-2-2009,
impugned in the appeals, is on the basis that the charge is registered.
The Official Liquidator himself has produced the copies of the certificates
of registration of the charges on record. Hence, the registration of
charges by the Registrar of Companies is not disputed.
45. What has to be seen is the non-compliance of sub-section (1)
of Section 125 of the said Act. The Debts Recovery Tribunal, in exercise
of its jurisdiction under Section 17 of the RDB Act, has delivered its
judgment and order on 31-8-1995 recording the finding that the charges
::: Downloaded on – 09/06/2013 17:19:12 :::
59
of outstandings have been secured by the deeds of hypothecation and
the mortgage of the property. It has also decided the question as to
what extent the secured creditors are entitled to recover the
outstandings. It has been held that the Official Liquidator’s liability shall
be restricted to the extent of available estate, workmen’s dues and
claims of other secured creditors. The ICICI Bank Ltd. (Kotak Mahindra
Bank Ltd.), IDBI and IFCI Ltd. are held to be the first charge holders,
whereas the Bank of Maharashtra and the Bank of India have been held
to be the second charge holders.
46.
In the judgment of the Apex Court in Allahabad Bank’s case,
cited supra, it has been held in para 49 thereof that at the stage of
adjudication under Section 17 and execution of the certificate under
Section 25, the provisions of the RDB Act confer exclusive jurisdiction
upon the Tribunal and the Recovery Officer in respect of the debts
payable to the banks and financial institutions and there can be no
interference by any Court under Section 442 read with Section 537 or
under Section 446 of the Companies Act. In para 31 of the said judgment
(which is reproduced in para 32 above), it has been held that the
Company Court cannot use its powers under Section 446 of the said Act
against the Tribunal/Recovery Officer and Sections 442, 446 and 537
cannot be applied against the Tribunal. In view of this, the matter is
completely determined by the Debts Recovery Tribunal and this Court
has no jurisdiction under Section 446 to re-open the issues concluded by
the judgment and order passed by the Debts Recovery Tribunal under
Section 17 of the RDB Act.
::: Downloaded on – 09/06/2013 17:19:12 :::
60
47. In Indian Bank’s case, cited supra, relied upon by Shri Jaiswal,
the question for consideration was regarding the effect of Section 125 of
the said Act on the preliminary decree in a mortgage suit based on an
unregistered charge. The Apex Court has considered the provisions of
Section 446 of the said Act and in para 12 of the said judgment, it has
been held as under :
” It may be noted that these provisions have no
application to any proceeding pending in appeal before a
High Court or the Supreme Court. From this what follows is
when a suit is instituted in the court of competent jurisdiction
with the leave of the court under sub-section (1) and a
decree is passed by that court whether on the basis of
mortgage or otherwise, it would be binding on the Official
Liquidator and no plea inconsistent with the decree passed
against the Official Liquidator can be raised while deciding
the questions of priorities under clause (d) of sub-section (2).
We wish to make it clear that under Section 446, no power is
conferred on the Company Court to declare a decree of the
competent court void – a prayer which is made by the Official
Liquidator in the application out of which this appeal arises –
so to that extent the application filed by the Liquidator in the
Company Court is not maintainable.”
In the aforesaid case, a preliminary decree in a mortgage suit was
passed, based on an unregistered charge, however in the present case,
the property is mortgaged, the charge is also registered, and a certificate
::: Downloaded on – 09/06/2013 17:19:12 :::
61
under Section 19(22) of the RDB Act has been issued. Hence, the
aforesaid judgment applies with greater force. In view of the aforesaid
law laid down by the Apex Court, it is apparent that the judgment and
order passed by the Debts Recovery Tribunal is binding upon the Official
Liquidator and no plea inconsistent with such judgment and order can be
raised by the Official Liquidator while deciding the question of priorities
under clause (d) of sub-section (2) of Section 446 of the said Act. It has
been held that under Section 446, no power is conferred upon the
Company Court to declare a decree of the competent Court to be void
and the application of the Official Liquidator for that purpose was held to
be not maintainable. In view of this, it has to be held that the Company
Court has no jurisdiction under Section 446 of the said Act to go into the
question as to whether the charges of the secured creditors are
registered or not, and whether the debts of the secured creditors should
be treated as secured only to the extent of the amounts specified in the
certificate. Question No.(4) is, therefore, answered accordingly.
As regards Question No.(5) :
48. Dr. Anjan De, the learned counsel for the Official Liquidator;
and Shri Darda and Shri S.P. Deshpande, the learned counsels for the
second charge holders, have urged that the first charge holders/secured
creditors having participated in the proceedings before the Official
Liquidator under Rule 163 of the said Rules, have relinquished their
claims over the assets and properties of the Company under liquidation,
to the extent they are not accepted by the Official Liquidator, and,
therefore, they are not entitled to get their claims enforced fully, as
::: Downloaded on – 09/06/2013 17:19:12 :::
62
covered by the certificate issued under Section 19(22) of the said Act. I
have already taken a view that the jurisdiction of the Company Court is
available to the secured creditors only to a limited extent of dealing with
the provisions of Sections 529 and 529A of the said Act and Rules 154,
156 and 179 of the said Rules, and where the secured creditors approach
the Company Court, their claims consistent with the provisions of the said
Act and the said Rules can be granted by the Company Court.
49. The question whether the first charge holders have
relinquished their claims over the assets and properties of the Company
under liquidation, is a mixed question of law and fact, which is required to
be pleaded and proved. In Allahabad Bank’s case, cited supra, the Apex
Court has held in paras 63 and 67 of the said judgment (which are
already reproduced) that these secured creditors in certain circumstances
can come before the Company Court and claim priority over the other
creditors for release of the amounts out of the other monies lying in the
Company Court. The question of relinquishment or surrender of the
claims of the secured creditors on the basis of the certificate under
Section 19(22) of the RDB Act, pertains to the executability or
enforcement of the certificate. If there are facts and circumstances
indicating relinquishment or surrender of security, then this question can
be raised and decided in the proceedings for execution of certificate
under Section 25 or 28 of the RDB Act, if instituted by the secured
creditors, and it cannot be gone into by the Company Court under
Section 446 of the said Act. The jurisdiction of the Company Court to deal
with this question is ousted. Question No.(5) is, therefore, answered
accordingly.
::: Downloaded on – 09/06/2013 17:19:12 :::
63
50. The Official Liquidator has declared the dividend as per the
provision of sub-section (2) of Section 529A of the said Act by accepting
the claims of the secured creditors to the extent they are consistent with
the provisions of the said Act and the said Rules. However, in view of the
fact that the matter is already pending before the Apex Court, it would
not be proper at this stage to permit actual disbursement of dividend,
though this Court by an order dated 6-3-2009 has permitted the Official
Liquidator to declare such dividend. In fact, in the order dated 6-3-2009,
reproduced earlier, this Court has made it clear that the actual
disbursement shall be after the appropriate orders passed by the
Hon’ble Supreme Court in pending matters. The question of disbursal of
dividend declared pursuant to the order passed by this Court
on 6-3-2009, shall be considered as and when the Apex Court decides the
matter. The parties are at liberty to move appropriate applications before
this Court at any subsequent stage for disbursal of dividend on the basis
of any subsequent events or on the basis of the orders passed by the
Apex Court.
51. On 16-12-2010, this Court had passed a common order on all
the company applications and the Official Liquidator’s Reports pending
before this Court. It was recorded in the said order that the Official
Liquidator has no objection to disburse the amount, as was determined in
the meeting dated 12-2-2009, subject to the condition that the applicants
shall furnish before this Court an undertaking that they would repay the
amount received by them along with interest thereon in case Special
Leave Petition Nos.21737 of 2007, 21738 of 2007 and 21739 of 2007 are
::: Downloaded on – 09/06/2013 17:19:12 :::
64
allowed by the Hon’ble Supreme Court. Accordingly, all the secured
creditors and some of the workers have filed an undertaking before this
Court.
52. In view of above, the following order is passed :
(i) The determination by the Official Liquidator
on 12-2-2009, as communicated on 20-2-2009, in
exercise of his power conferred by Rule 163 of the
Company (Court) Rules and in accordance with
Sections 529 and 529A of the Companies Act and
Rules 154, 156 and 179 of the said Rules, is confirmed
subject to the Official Liquidator being satisfied about
the undertaking furnished by the concerned parties in
terms of the order dated 16-12-2010 passed by this
Court.
(ii) Company Application No.110 of 2009 seeking
condonation of delay caused in filing Company Appeal
Stamp No.18418 of 2009, is hereby allowed and the
delay caused is condoned.
(iii) Company Appeal Nos.5 of 2009, 9 of 2009 and stamp
No.18418 of 2009 challenging the partial rejection of
the claims by the Official Liquidator on 12-2-2009, are
hereby dismissed, holding that the secured creditors
are not entitled to enforce their full claims on the
::: Downloaded on – 09/06/2013 17:19:12 :::
65basis of the certificate issued under Section 19(22) of
the RDB Act and that the Official Liquidator is
competent under Rule 163 of the Company (Court)
Rules to restrict the claims of the secured creditors in
terms of Rules 154, 156 and 179 of the said Rules.
(iv) Company Application No.84 of 2008 filed by Kotak
Mahindra Bank Ltd., Company Application No.377 of
2010 filed by Bank of India, Company Application
No.146 of 2008 filed by Bank of Maharashtra,
Company Application Nos.153 of 2008 and 530 of
2011 filed by IFCI Ltd., and Company Application
Nos.154 of 2008 and 533 of 2011 filed by IDBI Ltd, are
all dismissed, to the extent the claim is made for
enforcement of the certificate issued under
Section 19(22) of the RDB Act.
(v) It will be open for the secured creditors to adopt all
such other proceedings as are available for
enforcement of their full claims on the basis of the
certificates issued under Section 19(22) of the RDB
Act, in accordance with law, and none of the
observations made by this Court shall come in their
way.
(vi) The contention of the Official Liquidator for reduction
of the claims determined on 12-2-2009 under
::: Downloaded on – 09/06/2013 17:19:12 :::
66
Rule 163 of the Company (Court) Rules on the ground
that the claims of the secured creditors be declared
as void against the Official Liquidator as per the
provisions of Section 125 of the Companies Act,
cannot be entertained by the Company Court in the
proceedings under Section 446
or 537 of the
Companies Act.
(vii) The contention that the first charge holders have
relinquished or surrendered their securities or charges
over the assets and properties of the Company under
liquidation, cannot be gone into in the proceedings
under Section 446 of the Companies Act.
(viii) The claim of the Official Liquidator made in Official
Liquidator’s Report No.24 of 2009 for distribution of
dividend declared pursuant to the order passed by
this Court on 6-3-2009, shall be considered as and
when the Apex Court decides the matter, and the
parties are at liberty to move appropriate applications
before this Court after the decision of the Apex Court,
or on the basis of the subsequent events. Official
Liquidator’s Report No.24 of 2009 stands disposed of
accordingly.
(ix) The applicants/appellants in all the applications and
the appeals to pay the costs incurred by the Official
::: Downloaded on – 09/06/2013 17:19:12 :::
67
Liquidator and to bear their own costs.
JUDGE.
pdl
::: Downloaded on – 09/06/2013 17:19:12 :::