Supreme Court of India

S.B. Overseas Ltd vs Konark Jute Ltd. & Ors on 4 February, 2008

Supreme Court of India
S.B. Overseas Ltd vs Konark Jute Ltd. & Ors on 4 February, 2008
Bench: S.H. Kapadia, B. Sudershan Reddy
           CASE NO.:
Appeal (civil)  994 of 2008

PETITIONER:
S.B. Overseas Ltd.

RESPONDENT:
Konark Jute Ltd. & Ors.

DATE OF JUDGMENT: 04/02/2008

BENCH:
S.H. KAPADIA & B. SUDERSHAN REDDY

JUDGMENT:

JUDGMENT

O R D E R
(Arising out of S.L.P.(C) No.8250/2007)
Leave granted.

A short question which arose before the Division Bench of the High Court was:
Whether after conclusion of the court’s sale, was it open to the Company Judge to
call for fresh bids?

This question was not answered by the Division Bench on the ground that appeal
under Section 483 of the Companies Act was not maintainable in law and that the
said appeal was misconceived as there was no adjudication of rights. However, no
detailed reasons have been given in the impugned order for coming to the conclusion
that appeal under Section 483 was misconceived. We do not wish to express any
opinion on the above question. We also do not wish to express any opinion on the
merits of the case.

The impugned order is being set aside only on the ground that the High Court
was required to consider various

legal aspects involved while answering the above question regarding non-
maintainability of Section 483 of the Companies Act. Prima facie, we may say that
this is an important question because certain rights of auction purchaser flows from
the conclusion of court’s sale and it is in this light that the Division Bench was
required to consider the question of maintainability of appeal under Section 483 of
the Companies Act.

In case the Division Bench now comes to the conclusion that appeal was
maintainable before it under Section 483, then, it may consider the contentions
raised by respondent No.4 herein on merits.
Accordingly, the impugned judgment is set aside. Division Bench of the High
Court is requested to decided the said question within a period of eight weeks from
today.

Status quo as of today will continue.

The Appeal is disposed of accordingly. No order as to
costs.