Bombay High Court High Court

M/S.United Matachem Pvt. Ltd. : vs Unknown on 30 August, 2008

Bombay High Court
M/S.United Matachem Pvt. Ltd. : vs Unknown on 30 August, 2008
Bench: S.A. Bobde
                             -:    1   :-

           IN THE HIGH COURT OF JUDICATURE AT BOMBAY

              ORDINARY ORIGINAL CIVIL JURISDICTION

                COMPANY PETITION NO.743 OF 1990

                             In the matter of M/s.Mafatlal Engg.




                                                                              
                             Industries Limited (in Liqn.)




                                                     
    M/s.United Matachem Pvt. Ltd.                            : Petitioner

                            ...

    Ms Rubia Taneja i/b. Jhangiani,             Narula & Associates for




                                                    
    society.

    Mrs.Aruna Pai for Official Liquidator.




                                           
    Mr.C.N.Mehta for Jyoti Vaswani, purchaser.

                            ...
                            ig              CORAM : S.A. BOBDE, J.

DATE : AUGUST 30, 2008.

ORAL ORDER

1. By this report, the Official Liquidator has prayed

that the Chairman of M/s.Anita Co-op. Housing Society

Limited be directed to issue duplicate share certificate

in respect of flat no.31-B to the Official Liquidator so

as to enable him to transfer the same in the name of

Mrs.Jyoti A. Vaswani, the auction purchaser.

2. Mafatlal Engineering Industries Limited is the company

in liquidation. It holds shares in respect of flat

no.31-B in a building owned by M/s.Anita Co-operative

Housing Society Limited. In the course of winding up, the

Official Liquidator took possession of the flat and the

::: Downloaded on – 09/06/2013 13:48:40 :::

-: 2 :-

garage. Under orders of the Court, he sold it to one

Smt.Jyoti Vaswani in an auction which was confirmed by the

Court on 16.3.2007. He handed over the flat and the

garage to the auction purchaser on 3.5.2007. The auction

purchaser demanded that the Official Liquidator transfer

the shares in her name. The Official Liquidator wrote to

the management of Mafatlal Engineering Industries Limited

i.e. the company in liquidation to hand over the original

share certificate in respect of the property vide his

letters dated 4.12.2007 and 18.1.2008. The management of

Mafatlal Engineering Industries Limited informed the

Official Liquidator that they do not have original share

certificate vide

their letters dated 26.12.2007 and

23.1.2008. Therefore, the Official Liquidator wrote to

Anita Co-operative Housing Society to issue duplicate

share certificate vide his letters dated 13.2.2008 and

31.3.2008. The co-operative society in response to the

Official Liquidator’s letter, by its letter dated

17.4.2008 addressed to the Official Liquidator declined to

issue duplicate share certificate unless the Official

Liquidator clears the arrears of dues of maintenance

charges payable by the company in liquidation in view of

bye-law no.40 and rule 24(c) which, inter alia, provides

that no transfer of the share shall be effective unless it

is made in accordance with the provisions of the bye-laws

and all the liabilities of the transferor due to the

society are discharged.

::: Downloaded on – 09/06/2013 13:48:40 :::

                              -:    3    :-



    3.        Mrs.Pai,    the    learned      counsel      for      the      Official

    Liquidator      submitted      that      Anita   Co-operative             Housing

    Society      Limited is bound to hand over duplicate share                         to




                                                                                
    the    Official      Liquidator to enable him to give effect                       to




                                                        
    the    transfer      in favour of the auction purchaser                   without

    insisting      on immediate payment of arrears of dues payable

    by    the    company    in    liquidation     to     Anita        Co-operative




                                                       
    Housing      Society    Ltd.    According to the learned                 counsel,

    though      the Official Liquidator has stepped into the shoes




                                            
    of    the    company    in    liquidation, he does            not      deny      the

    liability      of the company to clear maintenance charges                         to

    the    society
                            
                      and such payment can only be                in     accordance

with section 529A of the Companies Act which provides that

the workmen’s dues and debts due to the secured creditors

shall be paid in priority to all debts. According to the

learned counsel, the dues of maintenance can be paid by

the Official Liquidator only after the workers’ dues are

satisfied.

4. On the other hand, Ms Taneja, the learned counsel for

Anita Co-operative Housing Society submitted that the dues

of a co-operative society have a first charge on the

members’ interest in the property of the society and such

dues do not feature in the property of the company in the

process of winding up. According to the learned counsel

for the society, any outstanding demand or dues payable to

::: Downloaded on – 09/06/2013 13:48:40 :::

-: 4 :-

a society by any member or past member is the first charge

which must be satisfied de hors winding up. It is clear

that if the outstanding dues of a member payable to a

society feature in and are governed by the Companies Act

and section 529A in particular, they must be paid only in

accordance with the priority provided by section 529A of

the Act. It is, therefore, necessary to examine the

scheme of the law.

5. The Maharashtra Co-operative Societies Act, 1960,

hereinafter referred to as the “Co-operative Societies

Act”, is enacted by the State Legislature under Entry 32

of

List II of Schedule VII of the Constitution of India.

Section 47 of the Co-operative Societies Act, 1960 reads

as follows:-

              "47.        Prior    claim       of     society.--          (1)
      


              Notwithstanding          anything in any other              law
   



for the time being in force, but subject to

any prior claim of Government in respect of

land revenue or any money recoverable as

land revenue and to the provisions of

sections 60 and 61 of the Code of Civil

Procedure, 1908.

(a) ……………………………….

::: Downloaded on – 09/06/2013 13:48:40 :::

                      -:    5    :-

           (i)       ...............................

           (ii)      ...............................

(iii) ………………………….

(b) any outstanding demands or dues payable

to a society by any member or past

member or deceased member, in respect

of rent, shares, loans or purchase

money or any other rights or amounts

payable to such society, shall be a

first charge upon his interest in the

immovable property of the society.

Explanation – The prior claim of Government

in respect of dues other than land revenue,

shall be restricted for the purpose of

sub-section (1) to the assets created by a

member out of the funds in respect of which

the Government has a claim.

(2) No property or interest in property,

which is subject to a charge under the

foregoing sub-section, shall be transferred

in any manner without the previous

permission of the society; and such

transfer shall be subject to such

conditions, if any, as the society may

::: Downloaded on – 09/06/2013 13:48:40 :::

-: 6 :-

impose.

(3) Any transfer made in contravention of

sub-section (2) shall be void.”

It would be reasonable to suppose that all properties of

the company, including money realised from the sale of

such property would be held by the Liquidator and would

be liable to be distributed to its creditor only in

accordance with the Companies Act. This would, however,

excludes property to the extent it is already charged

under another law. Section 47 of the Co-operative

Societies Act clearly creates such a charge as undisputed

in law: a jus ad rem i.e. a right to receive payment

out of property specified. A charge gives rise to

receive payment, out of a specific fund or property, and

a right to prior payment; but it does not create a right

in rem in the fund or the property, vide Govind Chandra

Pal v. Dwarka Nath Pal (ILR 35 Cal. 837), Raja Sri

Shiva Prasad v. Beni Madhab (ILR 1 Pat. 387). The only

thing to ascertain is whether the charge is, in any way,

affected by the Companies Act, 1956. It is clear that a

charge created by a law can only be nullified by another

law which overrides the former. No such provision has

been pointed out in the present case. The charge created

by the Co-operative Societies Act must be, therefore,

taken to be unaffected by the Companies Act.

::: Downloaded on – 09/06/2013 13:48:40 :::

-: 7 :-

6. It is also settled law that when two enactments deal

with the same subject-matter, the one which is specially

enacted for the purpose shall prevail vide decision in

Allahabad Bank v. Canara Bank & Anr. (2004) 4 SCC 406,

paragraphs 38 to 40 on page 426). The Co-operative

Societies Act has been held to be a self-contained Code

vide Greater Bombay Coop. Bank Ltd. v. United Yarn Tex

(P) Ltd. [(2007) 6 SCC 236]. It is undoubtedly, a

special law which deals with co-operative societies

whereas the Companies Act is a general law. This special

law creates a first charge of the society of any

outstanding demand
ig or dues payable to a society by any

member or past member vide section 47. The first charge

created by the Co-operative Societies Act is not liable

to be treated as qualified or in any manner marginalised

merely because the company goes into liquidation and the

dues become payable by the Official Liquidator who steps

into the shoes of the member of the society. The society

retains its right to prior payment in respect of such

property. Any doubt that this may not be the legal

position is removed by section 167 of the Co-operative

Societies Act which reads as follows:-

“167. Companies Act not to apply.– For

the removal of doubt, it is hereby declared

that the provisions of the Companies Act,

::: Downloaded on – 09/06/2013 13:48:40 :::

-: 8 :-

                1956,       shall     not     apply    to        societies

                registered      or    deemed    to    be      registered;

                under this Act."




                                                                                   
    The    result      is    that    any outstanding          demands         or     dues




                                                           
    payable      to    a society by any member or past                   member,        in

    respect      of rent, shares, loans or purchase money or                           any

    other    rights      or amounts payable to such society have                          a




                                                          
    first    charge on any member or his successor in                         interest

such as the Official Liquidator in the immovable property

of the society. Such dues stand outside the winding up

by virtue of section 167 of the Co-operative Societies

Act.

7. In this view of the matter, the Chairman of Anita

Co-operative Housing Society ltd. is directed to issue

duplicate share certificate in respect of flat no.31-B to

the Official Liquidator upon the Official Liquidator

paying all the outstanding dues to the said society, in

accordance with law, so as to convey a good title to the

auction purchaser Smt.Jyoti Vaswani.

8. Official Liquidator’s report dated 4.7.2008 stands

disposed of accordingly.

S.A. BOBDE, J.

::: Downloaded on – 09/06/2013 13:48:40 :::