High Court Karnataka High Court

M/S. Shubha Chandi Griha vs Official Liquidator Of The Mysore on 11 July, 2008

Karnataka High Court
M/S. Shubha Chandi Griha vs Official Liquidator Of The Mysore on 11 July, 2008
Author: K.L.Manjunath & B.V.Nagarathna


<3SP:.No.33.2OCV?

IN “ma HIGH comm 01:’ KARNATAKA AT BANGALORE
DATED THIS THE 1 1TH DAY OF ~
PRESENT m_ 1 ” s
TI-IE HONBLE Mnausfritig’ A’
THE HON’BLE MRS;J§§a*r1cfii B.32*.1NAvr3A–§§ A*1*HiuA

V ~.Q.S.A’.’NRE_.»w–._

V % % ‘ …APPELLAN’I’

(By S21;’::.,mi”cHAN§:§:AsHEKAR, ADV.)

i’ “””_”v:)1:’i?i(f:1AL LIQUIDATOR mi’ TI-IE MYSORE

. KERLOSKAR LTD., ATTACHED T0 HIGH COURT
“OF KARNATAKA, ‘D’ WING, 4TH FLOOR
3 KENDRIYA SADAN, KORAMANAGALA
BANGALORE — 560034.

‘ 2 M/SINDUSWIAL DEVELOPMENT

BANK OF INDIA
NGL58, MISSIGN ROAD
BANGALORE.

3 M] S I F’ C I LTD
CUBBONPET MAIN ROAD BANGALORE

4 M/S ICIC§ BANK
ICICI BANK TOWER

OSZLNQ. 33.2007

NO. 1, COMMISSARIAY RROAD
BANGALORE ~ 560025

5 BANK op’ BARODA
INDUSTRIAL FINANCE BRANCH 1 ~
BOMBAY SAMACHAR MARG :

FORT, ‘ ~ ”

MUMBAI–400023

6 BANKOFINBIA _ ,
CORPORATE BANKING. “RANCH I
70—80,M.G.RoAD ”

MUMBAI»400023é_

7 SMALL INDUSTRIES DEVELQPMENT BANK OF INDIA
NARIMAN BI~IAvAI\I; I
NO.2_?.’3′,_V_’ K SHAII MA-R.Gv ,_
NAR1MA§’J'”I?UINT V V
M¥JMEAI544f)G{)2«1’j’– _ . ”

3 ‘I STATE BAIIII OF}-NDIA””””
oVE’RsEI5s«.BR.AN.r;II. ;
“r_NEP DEVEISQNI I’ I.

ALMAS {1EF-I’FER,–._I\r’E.”G.ROAD

BANVGALORE’._v I

‘mm I?-Iéeislraatixrr

MYSORE KIRLOSKAR KARMIKAR
HITARAKHANA SANGHA

– ._’fo_Iv? PQ_S’I’ OFFICE HARIHARA.

‘ M I%I1RLosI<AR OIL ENGINES LTD

REG 'OF'F'ICE:LAXMAN RAG KRLOSKAR ROAD
" __§uNE~4110o3

' . M/S KIRLOSKAR INSTITUTE OF ADVANCED

MANAGEMENT STUDIES
REG OFFICE AT YANTRAPUR
HARIHAR-5776028

12 V R MUZUMDAR S/O LATE R K MUZUMDAR
SINCE DEAD BY HIS LRS

12(A) sm' PREMA MAJUMADR
w/0. LATE V R MAJUMDARE AGED ABOUT
53 YERS

16

17

I8

19

OSELNO. 33.2007

A S JAMIHAL

S/O LATE SRINIVAS RAD H, JAMIHAL

R/O J–13, M.K.OF’F’1CERS COLONY
YANTRAPUR

HARIHAR 577 602

M N GURUNATH RAD

S/O M.N.AMBAJI RAG . ~ *
R/() .}–6, M.K.OFFICERS COLONY
YANTRAPUR * .

HARIHAR 577602

S PADMANABHAN *

S/O LATE S S’HETH’UMg§Dl?EA’JAf2.g#.O
R /0 3- 1 1/1, M.K;_0:r«’1a*zCI3:RS. CGLGNY
YANTRAPUR
HARIHAR’-~57’Z602
M’MANJUfi_ATE~i;-«.._ §

sic} i’i?.IU.KAI\k NAPRA… ”

—- %1R;,0~V,3–5’Es;.; M.K,0FFzC:3Rs’5coLoNY

YANTLR-.APU.R .

I*’iARVIHARV-5.’f?V” ‘

20

in VARAVDA:f€;3JA::_”.E?AO
s/0 RAGHAVTENDRA RAO

‘V “R/O J+39,,’M.;;.oFFIcERs COLONY

‘ ~.YA1S{TRAPUR
‘HARE’-EAR-577 502

Sziv. M ~T:§x§1N1vAs
V. S/”Q ‘LATE I{.P.KANARAN
A Rje J–36

M.K.OFFICERS COLONY

” YANTRAPUR

22

23

HARIHAR 577 602

S [-3 SHAMBANNA

S/G S.B.PU’I’TAPPA

R/O J–56/ 1 11
M.K.OF’F’ICERS COLONY
YANTRAPUR’

HARIHAR 577 602

S M KRISHNAMURFHY
S] O LATE S MADHAVA RAG

24

25

26

R] O J~8
M.K.OFFICERS COLONY
YANTRAPUR

HARIHAR 577 602

M N GURUNATH RAO _
S/O M.N.AMBAJI RAG ‘ ”

R] 0 we

M.K.OF’F’ICERS COLONY
YANTRAPUR *
HARIHAR 577 602

M N MAJATHESH ,
S/0 M.N.AMB&J_I:’RA()

OSANO. 33.2007

12/ O SUSHILAMBAO_NIV.5§3l”

A BLCECK _
VIDYANAQAR .

HAR_IVIjIAl{L5’Z?.65)2X_’ ”

GE}::rI~:’A 1§A0.:h}ii,’z~{

–W,1 of ‘M.NI’ii3;EJ RU NAT-H MO

V,M.’–K.OFFfC-ERS OQLONY

¥ANTRAs?URy.

HA§1’r1AR’57-z_5o2.OV

M N MOHAN .

‘ 2,3/O..M.N.AMBAJ1RAO
_ R10’ J~–,S1
‘M.’2:.’OOFF£OERs COLONY

H %*:<ANTRAPUR

23 ~

29

:;1AR;j:iAR 577 502

l3:.R.(SM’I’) G C SHILAJAKSHI
‘w/O DR. MALLIKARJUN

R/O 49
AYYAPPA COLONY
YANTRAPUR

HARIHAR 577 602

DR MALLMARJUNA
S/O S NAGAPPA
R/O No.49
AYYAPPA COLONY
HARIHAR 577 602

30

31

32

33

34

OSELNO. 33.2007

R V BHAKTHVATHSALA
3/0 H VENKOBA SHE’??? ; ‘
R/O BALAJI RICE INDUSTRIES compougm n
SHIVAMOGA ROAB * ‘ 2 %
HARIHAR ‘
HARIHAR 577 502

R V KRISHNAMURTHY

s/0 R VENKOBA SHETTY . V :
R/O BALAJI RICE INDEI “‘£RIES”‘COMPOUND”
SHIMOGA ROAD ” .. ~
HARIHAR 577 692

B U RAJSHEKAR’-$5/O ‘B €’. UMAfFfA’1’HY

SINCE DEAD BY HISVFATHER-.._

B C U»am:.aTHY,si’o..:;AT:?,_:?_ S CSHANNABASAPPA
NO. 1 19,’52~.PA~NDaN1?. Mice. A BLOCK,
DAVA.N(3EE?’Ew_5?’f am ‘

B c’cHA§e’}{)RA3Héi{AEAPP1′ \} V

~S]”G;~Lfi;’:l’E B?-IS CAIYINABPASAPPA
19002 ‘:~a:)…;9s9;«.Mcc ABLOCK,

BAVANGERE.-.5?76Q4,_.

B SH1vA1{ti1»1Ai2:.«’%’

‘ “SI ‘BS C-ANNABASAPPA

REAR WA’I’ER._TANK, MCC A BLOCK

3?’

GERE 577604.

NAT!-i
‘ S] 9;; is M SIDDAIAH BASAPPA

BUSINESSMAN, NO.446/ 1,8TH MAIN
CROSS, P J EXTENSION,

” .;:,éxvANGERE 577604.
* U L VANISHREE

DI O.U LOKAMURTY
DAVANAGERE ROAD,
JAGALUR, DAVANGERE (DIST)

B C UMAPATHY

S] O.LATE P S CANNABASAPPA
190.1991, SPANDANA,

MCC A BLOCK, DAVANGERE 577602.

38

39

41

42

OSA.No.33.200′?

B U CHANDRASHEKAR

S/0.8 C UMAPATHY

140.1991, SPANDANA, MCC A BLOCK,
DAVANGERE 577604.

B U PRAWN s/0 B (3 UMAPATHY ,
SINCE DEAD BY ms FAT1a;~:i*.R~–sR1 ”
B C UMAPATHY s/0. LATE P CHA-NNABASAPPA.
NO. 1991, SPANDANA, MCCA :3L’0cK* » _ . ”
DAVANGERE – 5775c4_.’_ A.

U L RAJESWARI

D/cw LOKAMURTY ‘
DAVANAGEREFIOAQ’; ,_ ,
JAGALUR, DAVANGERE{.DIS’F}.f ‘
P R KADE-R . ”

s/o.1?:ANgAPPA 1 A
J-45»; “M Qr.FFICEF?–S CWONY
YAiN’FR;iiPUR’-.POS3′,A * V’ ‘–

V”fiAR£H}’xi?.:§?T§02. ‘ ‘-

SI O.LA.T1e:« .’sANNA—‘rH..Ih}1MA1AH

J~._28, M K O’FFICEs1RS COLONY
YANTRAPU.R ‘;?O’.~;«..- ‘,

” HARIHAR’5’??602.

.sREEr§’ii?AsA RAO
CEJEATE VITTOBA mo

.VNQ’;9.1’9/ 2A~15,

45

OLB P'()S”I’ DFFICE ROAD,

K B§’.Ex*rENsI0N,
” QAVANGERE 577002.

VI’I”1’AL TULUJARAMSA

s/ O.LA’I’E TULUJARAMSA
110.301, IST MAIN, 9’I’I-i CROSS,
H s EXTENSION,

HARIHAR 577601.

A G NARASAPUR

S] 0.(3~UNDURAO

J-48, KIRLOKAR COLONY,
YNTRAPUR POST,
HAREHAR 577602.

OSA.N0. 33.2007

46 A P DIXIT
S/OPANBURANGA S DIXIT
NCL49, 4TH MAJN
3RD COSS, SHANKARNAGAR,
MAHALAKSHMI LAYOUT,
BANGALORE-96.

(By Sri: DEEPAK FOR _ (31,, Co. for
R12,13,15, 17,18,2o,21,26 Adv.
for R19,22,23, an 25, s;1i,K».Raghaven:1xsa, Ran, Adv.for
R29,30,36,42,32,33,34,35,3’7 as-$9, ‘3;-i.Ma11e’s1i, Adv. for R9
& 10, sri.G.K.v.M’m5:hy’«\ &;{_’ v,P.”E;Um:;sh, Adv. for R5,
Sri. K.B.Na.tayanasWamy-T. Adv; “fair _.M.’CL.’N81_.asimhan, Adv. flair
R40,41,44 av. 45, S1iF3.’B..()nn’t1fa:;torV Agiih ” for R8, Sri.Pmkash
Salmani, Advgfqr Rll 1(1)”; ti) E)”a1L’ivS1i.K.Sub1’axnanya, Adv.
for ofl’ene1f)V ..

“Cc1z;1}§.*ei AppL”.U.E:li”1f has filed the above appeal
under Sccficn. é§83Vof.fl1c:__Co1r31panics (Court) Act, against the
Orcler (fated 14.,”V07.:2Q06’p:q.ssed in (3.2% No.’763/2005 in (.30.?
No. 16612301 and ‘scf=aSisie the older of the learned single
judge passed ix; {>r,L.R!’No.736/2006 dated 16.11.2007’ in
Can? No.1€v6,_lf20€)1 and etc.,

on for _ORDERS on this day,

A ; ‘MAN5JUNA_Tii___J, delivered the following» .

JUDGKEHT

‘ ~. Thbugh the matter is posted for admission, by consent

‘ 1*» ‘gimme pariah 3 the matter is beam on merits.
The appellant is chalkzngng the legality afld

correctness of the order passed by the Learned Company

Judge on 14.7.2006 in COP.No.166/:«’;O01 and on

16.1 1.2007 in ()LR.No.’?36/2006 in CO1′-‘.No. 166/2001.

6%/.

C}SA.N-:>. 33.2007

3. We have heard the learned counsel for the appellant

and Sri.Deepak for (LL.

4. The facts leading tn the this’. veixz Hasu’

under:

C.A.No.763]2005 was bgémev A

under Section 457(9)’ of the Act; – 1.95.6; lead with
Rake of the Companies requesting the
Company Jiidge the highest bid
ofiereati to. of land and
building, assets, furniture and
fixt1ii’e_s and the building wherein

Bank ofihflahara. , at Hanh ara.

» ._:’l”he. herein offered 70 crozes to purchase the

r the company in liquidation M15 Mysoie

Harihara. Learned Company Judge

it ” ennsiiiefing the application of the O.L noticed that the ofier

V by the appellant for 70 crates was the highest and that

the apyeliant herein in teams of his ofier, pursuant to the

order of the 0.1., did not deposit 25% of the bid amount
within ‘Ir’ days from the date of xeceipt of the infimation on
the ground that there were certain. litigation pending in

(V.

OSELNO. 33.2007

-19..

respect of the quarters in occupation of the empIo3*ee3 of the

company in liquidation. Considering the iéiiepnte

about the title of the company in respect (Sf

machinery and the land and btfilsii;x1g AV

suits are pending for specific the
the bid was not
application filed by.» the “-re3’ected”‘by5§the learned
company Judge. submittw by
the 0.1. in }f;ei’n1ission of the court
to sell liquidation. Learned
by eeifitefaerv 15.1 1.2007 considering
the permitted the 0.L to notify the
assets sale under two lots: (21) plaint and

vmigehinexy, ____ buiidings, furniture and fixtures,

»’ flvehieles one lot and (b) the enfixe landed property

._ company except the quarters in respect of

are pending in one lot.

‘E4’: Mr. S.M.Chand1ashekar, learned counsel for the

appellant contends that the learned company Judge has

committed an error in rejecting the applicafion of the CLL
and according to him Company Judge further committed an

error in dixecting to sell the properties unzier two kam as per
W

“”‘;-

OSA.No.33.2007

$12..

/occupants of the quartoxs of the company. Thoxflréfom, he

brought to the notice of all the concerned “in

nespect of the concerned pflxtion of the

subject to the final outcome §5f”Mthc« 7. AV

appiications. it was also nfzhc of

concerned that M/s Kirlosks-a:f’~Qfl Eogioosi

letter dated 28.4.2OQ5..Vadd;esoo§i– is informed
that that six machinos ‘Erase to the Mysore
Kirloskar Limigd, .V}iqi;..#t’i’ai:ion. The list of
on lease by M/s
were mentioned in the
that the sale proceedings in
respectVVV’ofVVV2€)»i1t3;<:¥;iuding the KEAMS Buildings (which

}_:1£:1¢i§:gV_is a Iitta!iy..Exc1udcd from the sale and the adjacent

' be subject to the orders of the company

H * by M/s. Kirloskar Institute of Advanced

Studies.

From the above clarifies’ tion, it is clear that the parts” s

have parficipatcd in the salt accepting the terms and

conditions of the sale notification, as published in the paper
and also knowing the dispute as mentioned fin the

clanfication dated 10.5.2005. in other Words it is clear that

69

……….,…@m.mw

C)SA.No.. 33 . 2007

-14..

bringing to the nofioc of the company oourt non-

deposit of the amount by the highest bidder. b ‘ V

11. The learned Company

has rejected the appficafioo of :’O_.zL V offer
made by the appellant be noted
at this stage by us””tb{at hebzein not made
an application before requesting the
vf;o”v§«’§icposit R-3.70 crores
subject; V_’t;t§ie:;’.§iis;)utes pending before the
t employees. when the
by the appellant, accotding

to us,’:.z;e challenge the oniers passed by

qgggge in rejecting the application of the 0.1..
‘A : zgpwllant has failed to deposit 25%, he has no
. to file this appeal. Similarly, he cannot
the order passed by the Company Judge in OLR
* When the sale has not been accepted or

by the Company Court, it is for the Company

Court to dizect the ().L how the property of the company has
to be sold in public auction in View of the pendency of the
dispute between the employees of the company in liquidation

and the Company Judge has rightly directed the (LL to sell

<§'/

g3ng$ iuV:

OSA.N0.33.2007

“15-

the assets of the company in two lots. to avo’gd ..
iitigation. if the Company Court using its

further litigation has brought the pmper1.y_.cf

liquidation for sale, in rcspectlpf :1,1xA1{3.isput:-;d._ 1.:rs:»;_:c1:tit:és_. .,g._g_ _j

-…\._cs€.-V \..!:&'{-E.’~(R-€='( Q ‘\;~& :13-‘:~

According to us, this appeal is ij>Ii*tiit:

pmceedings. In the result cosf

of Rs.25,0{)O/–.

sdH,..

Iu<1'9'°

Sd/*
Tudge