Supreme Court of India

Fcs Software Solutions Ltd vs La Medical Devices Ltd. & Ors on 9 July, 2008

Supreme Court of India
Fcs Software Solutions Ltd vs La Medical Devices Ltd. & Ors on 9 July, 2008
Author: C Thakker
Bench: C.K. Thakker, D.K. Jain
                                                          REPORTABLE


            IN THE SUPREME COURT OF INDIA
            CIVIL APPELLATE JURISDICTION

     CIVIL APPEAL NO. 4271         OF 2008
                ARISING OUT OF
 SPECIAL LEAVE PETITION (CIVIL) NO. 21123/2007


FCS SOFTWARE SOLUTIONS LTD.                 ... APPELLANT

VERSUS

LA MEDICAL DEVICES LTD. & ORS.              ...RESPONDENTS



                J U D G M E N T

C.K. THAKKER, J.

1. Leave granted.

2. The present appeal is filed by the

appellant against an order passed by the

Division Bench of the High Court of Punjab &

Haryana on October 15, 2007 in Company Appeal

No. 10 of 2006. By the said order, the Division

Bench of the High Court dismissed the appeal

filed by the appellant-herein and confirmed the

order passed by the Company Judge on February
2

16, 2006 in Company Application No. 178 of 2005

in Company Petition No. 42 of 1999.

3. Few facts of the case are that La

Medical Devices Ltd.-respondent NO. 1 went into

liquidation. Official Liquidator was appointed

by the Court who is joined as Respondent No. 1

in the present proceedings. In view of the

liquidation of the Company and dues to be paid

by it, proceedings were initiated for sale of

property of the Company. Sale notice was issued

by the Company Court on October 19, 2004 which

was published in various newspapers inviting

sealed tenders for the sale of property of the

Company situated at NOIDA (U.P.). Twelve bids

were received which were opened on November 16,

2004. The bid of the appellant for Rs.1.47

crores for immovable as well as movable

property was the highest. One of the creditors,

namely, Pradeshiya Industrial and Investment

Corporation of U.P. Ltd. (PICUP) granted `no

objection’ to the sale-price. Since the

appellant was the highest bidder, it wrote a
3

letter to the Official Liquidator on December

19, 2004 followed by a reminder dated January

20, 2005 requesting him to expedite the process

and issue letter of acceptance of the offer of

the appellant so that possession of the Unit

can be given to the appellant and the property

could be made ready for commencement of

production. It is the case of the appellant

that there was no reply by the Official

Liquidator to the appellant. The appellant,

therefore, wrote a letter to the Company Judge

on January 27, 2005, complaining that though it

was the duty of the Official Liquidator to

accept the highest offer submitted by the

appellant, no action had been taken by the

Official Liquidator and there was delay in the

process of finalization of acceptance of bid.

The appellant also complained about the threat

administered by the Official Liquidator.

According to the appellant, thereafter on

February 15, 2005, the Official Liquidator

accepted the bid of the appellant for Rs. 1.47
4

crores for immovable property. The appellant on

its own had forgone its claim of leased

machinery. The Official Liquidator also

instructed the appellant to deposit 25% of the

bid amount for immovable property within

fifteen days. The appellant, however, deposited

the said amount on the same day, i.e. February

15, 2005. According to the appellant, the

Company Judge having found the auction in

accordance with law and for adequate price and

there being no other objection, confirmed the

auction sale in favour of the appellant-Company

on March 24, 2005. The Company Judge also

directed the Official Liquidator to hand over

possession of the Unit by executing sale deed

in favour of the appellant after receiving full

and final payment within one month. The

Official Liquidator conveyed the appellant

vide his letter dated April 4, 2005 that an

order was passed by the Company Judge in favour

of the appellant. The appellant was also asked

to deposit the rest of the amount immediately.
5

On receiving the letter dated April 4, 2005

from the Official Liquidator, the appellant

deposited the remaining amount on April 12,

2005. The appellant thereby became entitled to

receive possession and execution of sale deed

in respect of immovable property of the

Company. By a communication dated April 21,

2005, the Official Liquidator informed the

appellant that possession of the property would

be handed over to the appellant on May 6, 2005

at 11.30 a.m.

4. According to the appellant, thereafter

the Official Liquidator did not act legally and

in accordance with law. On May 6, 2005, though

the officers of the appellant waited at the

site for getting possession of the property,

neither the Official Liquidator nor his

representative turned up to hand over

possession of the property to the appellant.

The appellant-Company, hence, sent a

telegraphic notice to the Official Liquidator

and requested him to immediately comply with
6

the order of the Company Judge confirming sale

and handing over possession to the appellant.

Instead of complying with the order of the

Court and handing over possession of the

property, the Official Liquidator sent a letter

purported to have been written on May 5, 2005,

stating therein that possession would not be

given to the appellant on May 06, 2005 as

higher bid of Rs.1.55 crores had been received

and order for handing over possession to the

appellant had been stayed by the Hon’ble Court.

The appellant made enquiries and it was found

that it was at the instance of the Official

Liquidator himself that Company Application No.

178 of 2005 before the Company Judge was moved

and he created obstruction in delivery of

possession of property to the appellant on the

alleged ground that he had received higher

offer. The appellant stated that other two

persons also offered more amount. The

appellant, in the circumstances, filed Company

Application NO. 407 of 2005 under Rule 9 of the
7

Company Court Rules, 1959 read with Section 151

of the Code of Civil Procedure, 1908 stating

therein that it had paid full amount, sale was

confirmed and in spite of the order by the

Company Judge, possession had not been handed

over to the appellant. A prayer was made to

direct Official Liquidator to hand over

possession of property to the appellant.

Meanwhile other offers were also received by

Official Liquidator. One Satish Choudhary

offered an amount of Rs.2.10 crores. Keeping in

view all the facts, the learned Company Judge,

vide his order dated February 16, 2006 directed

re-sale of property by issuing fresh

advertisement in the newspapers mentioned in

the order. It was also observed that the

reserve price would be fixed at Rs.2.10 crores.

Tenders should reach in the office of Official

Liquidator latest on March 22, 2006, and would

be opened in Court at 1.45 p.m. on March 23,

2006 and inter-se bidding would be permitted at

that time.

8

5. In pursuance of the above direction,

advertisement was issued. Official Liquidator

received offers. The highest offer was by Nice

Society-respondent No. 3 herein for Rs.3.5

crores and in the circumstances, bid of

respondent No. 3 was accepted. The appellant in

the meanwhile challenged the order of the

Company Judge and, as observed earlier, the

appeal was dismissed by the Division Bench. It

is this order which is challenged in the

present appeal.

6. Notice was issued by this Court on

February 23, 2007. Affidavits and further

affidavits were filed thereafter. Considering

the nature of litigation, the Office was

directed to place the matter for final hearing

on a non-miscellaneous day and that is how the

matter has been placed before us.

7. We have heard the learned counsel for

the parties.

8. The learned counsel for the appellant

contended that the Company Judge as well as the
9

Division Bench of the High Court were wholly

wrong in setting aside the auction sale in

favour of the appellant. It was submitted that

pursuant to sale notice, tenders were invited,

twelve persons offered their bids. The bid of

the appellant was highest. In consonance with

law, therefore, the said bid was accepted and

the appellant deposited amount of 25% as

required by law. It also paid the remaining

amount of 75%. Sale was confirmed in favour of

the appellant and direction was issued by the

Company Judge to the Official Liquidator to

hand over possession of the property to the

appellant. The Official Liquidator, however,

with mala fide intention and oblique motive,

refused to do so.

9. According to the counsel, once the bid

was accepted and sale was confirmed, it could

not be set aside except on the grounds of

fraud, material irregularity, etc. It is not

even the case of the Official Liquidator,

submitted the counsel, that there was fraud or
1

material irregularity in sale and hence, sale

could not have been set aside. It was urged

that the only ground put forward by the

Official Liquidator was that he had received a

higher offer of Rs.1.55 crores from another

person. The said offer was received after about

seven months. The difference in price was

5.44%.

10. According to the counsel, judicial

notice can be taken that price of real estate

increases day by day and increase of 5% after

seven months could not justify the Court in

setting aside auction sale which was conducted

in consonance with law. On that ground alone,

therefore, both the orders are liable to be set

aside by ordering handing over possession of

property to the appellant.

11. It was also submitted that mala fide

action on the part of the Official Liquidator

was apparent and from the records and

proceedings, it was clearly established. On May

6, 2005, the officers of the appellant remained
1

present at the site to accept possession, but

the Official Liquidator did not come. A letter,

said to have been written on May 5, 2005 was

received by the appellant belatedly wherein the

only ground given by the Official Liquidator

was that he had received a higher bid of Rs.

1.55 crores and the Company Judge had issued

stay order. The so-called order passed by the

Company Judge was also not sent along with the

letter.

12. It was alleged that the Official

Liquidator did not hand over possession since

the appellant did not oblige him by succumbing

to his demands. It was asserted that against

the said Official Liquidator, the Central

Bureau of Investigation (CBI) had instituted

proceedings alleging corruption and he was also

arrested in that connection.

13. Regarding bid of respondent No.3-

Society for Rs.3.5 crores, it was submitted

that it is well settled that auction sales

cannot be set aside on the ground that higher
1

offers are received from other bidders after

confirmation of sale. If this is allowed and

sales are set aside, there is no end to it. In

absence of illegalities or material

irregularities, credibility of court sales

cannot be doubted nor such sales be set aside.

If price is the only consideration, today the

property is worth Rs.5.5 crores. In that case,

sale in favour of respondent No.3 should also

be set aside and fresh auction must be ordered.

14. It was stated that the appellant was a

bona fide purchaser. It was not even the

allegation of the Official Liquidator or any

other bidder that highest bid of the appellant

for Rs.1.47 crores was in any way improper,

insufficient or inadequate. The appellant,

hence, cannot be deprived of the fruits to

which it was otherwise entitled to. On all

these grounds it was submitted that the order

passed by the courts below deserve to be set

aside.

1

15. On behalf of the Official Liquidator,

an affidavit is filed. It may, however, be

stated that the present incumbent is different

than the one who was in of the office at the

relevant time. The deponent denied the

allegations levelled by the appellant but

stated that in view of the higher offer

received by the then Official Liquidator and

stay granted by the Company Judge, possession

was not handed over to the appellant and the

said action could not be said to be illegal or

contrary to law. It was stated that as per the

order of the Company Judge, fresh tenders were

invited and in the said process, respondent No.

3-Society offered Rs.3.5 cores which was

accepted and no interference is called for.

16. A counter affidavit is also filed by

respondent No. 3 stating that the appellant had

not approached the Court with true and full

facts. Sale notice which was issued on October

19, 2004 was incomplete and invalid. It did not

state valuation of movable and immovable
1

properties. Reserve price was also not fixed.

No inventory of plant and machinery was made.

There was no full description of movable

properties. Necessary material was not made

available at the site nor in the office of the

Official Liquidator. In view of those

irregularities, the property could not fetch

fair price. When all the above defects were

brought to the notice of the Company Judge, the

Company Judge was satisfied that the process

undertaken was not proper and hence fresh bids

were invited.

17. It was also submitted that no formal

order of confirmation in favour of the

appellant was at any time made by the Court.

But even if it is assumed for the sake of

argument that the order of the Company Judge

issuing direction to the Official Liquidator to

hand over possession to the appellant can be

said to be an order of confirmation, it would

not take away the power of the Company Judge to

invite fresh tenders if sale was not held in
1

accordance with law. Moreover, if auction sale

was confirmed by the Court on March 24, 2005,

the appellant was bound to pay the remaining

amount of 75% before 15th day of confirmation.

Admittedly, the appellant failed to pay the

remaining amount within the stipulated period.

It, therefore, cannot claim any benefit on the

basis of such auction sale.

18. The counsel urged that even otherwise

this Court has held in several cases that the

Court has power to set aside even confirmed

sale if it is satisfied that the property would

have fetched higher price. The approach of the

Court in such matters is to ensure that the

property must fetch maximum price which would

benefit the Company in clearing its dues and

liabilities towards its creditors, contributors

and workers. In the final analysis, the auction

sale in favour of respondent No. 3 for an

amount of Rs.3.5 crores which was substantially

higher than the bid of the appellant for

Rs.1.47 crores may not be interfered with.
1

19. It was further stated that when

respondent No. 3 made an offer of Rs.3.5 cores,

the Court, in fairness, extended opportunity to

the appellant if it wanted to participate in

the proceedings and willing to offer higher

price. The appellant, however, refused to take

part as also refused to pay anything more than

what was offered earlier. It is, therefore, not

open to the appellant to complain and insist to

get ownership rights and possession of property

for Rs.1.47 cores.

20. It was stated that respondent No. 3

has paid full amount, got sale deed executed in

its favour and had spent substantial amount

thereafter and on that ground also, the Court

may not exercise discretionary and equitable

jurisdiction under Article 136 of the

Constitution.

21. Having heard the learned counsel for

the parties, in our opinion, no case has been

made out by the appellant against the order

passed by the High Court. From the facts stated
1

above, it is clear that in November, 2004, the

bid of the appellant was highest and was

accepted by the Official Liquidator. But it is

also clear that certain facts which were

necessary to be brought to the notice of

intending purchasers were not set out in the

proclamation of sale nor were disclosed at the

time of sale notice. They related to valuation

of movable and immovable properties, fixation

of reserve price, non-inventory of plant and

machinery, etc. The attention of the Company

Judge was invited by other bidders by filing

Company Applications. The Company Judge

considered the objections and having prima

facie satisfied, ordered fresh auction. We find

no illegality in the said approach. When fresh

bids were received, it was found that the

highest offer was of respondent No. 3-Society

which was of Rs.3.5 crores. The Company Judge

extended an opportunity to the appellant to

raise its bid. It, however, appears that the
1

appellant was adamant to get the property for

Rs.1.47 crores on the ground that the said

offer was highest and all the proceedings taken

by the Official Liquidator and Company Judge

thereafter were totally illegal and unlawful.

In our opinion, the respondents are right that

in such cases, the approach of the Company

Judge should be to get highest price so as to

satisfy maximum claims against the Company in

liquidation. The procedure followed by the

Company Judge, therefore, cannot be said to be

illegal.

22. It may be observed at this stage that

even before the Division Bench, such

opportunity was afforded to the appellant to

raise its bid but it was not availed of by the

appellant.

23. The Division Bench, in the impugned

order, noted;

“Even during the course of proceedings
in this appeal, we had specifically
asked the learned counsel for the
appellant as to whether the appellant
1

was willing to go for inter-se bidding
to which he flatly declined”.

24. In this connection, we may refer to

some of the decisions of this Court to which

our attention has been invited.

25. In M/s Navalkha & Sons v. Sri Ramanya

Das & Ors., 1969 (3) SCC 337, it was held by

this Court that the principles which should

govern confirmation of sale are well-settled.

Where the acceptance of the offer by the

Commission is subject to confirmation of the

Court, mere acceptance of offer by the

Commission would not confer vested right to the

property in favour of the bidder. Condition of

confirmation by Court operates as a safeguard

against the property being sold at an

inadequate price, whether or not it is a

consequence of any irregularity or fraud in the

conduct of the sale. It is the duty of the

Court to satisfy itself about the proper

valuation. But once the Court comes to the

conclusion that the price offered is adequate,
2

no subsequent higher offer can constitute a

valid ground for refusing confirmation of the

sale or offer already received.

26. In Kayjay Industries (P) Ltd. v. M/s

Asnew Drums (P) Ltd. & Ors., (1974) 2 SCC 213,

this Court held that it is the duty of the

Court to accept the highest bid and the Court

is not bound to go on adjourning the sale on

the basis of valuation report. Referring to and

relying on Navalkha, the Court stated that in

public sales, the authority must protect

interest of the parties keeping in view the

fact that a Court sale is a forced sale and,

notwithstanding the competitive element of

public auction, the best price is not often

forthcoming.

27. In Union Bank of India v. Official

Liquidator, High Court of Calcutta & Ors.,

(2000) 5 SCC 274, this Court observed that in

auction sale of the property of the Company

which is ordered to be wound up, the Company

Court acts as a custodian for the interest of
2

the Company and its creditors. It is the duty

of the Company Court to satisfy itself as to

reasonableness of price by disclosing valuation

report to secured creditors of the Company and

other interested persons. It was further held

that the Court should exercise judicial

discretion to ensure that sale of property

should fetch adequate price. For deciding what

would be reasonable price, valuation report of

an expert is essential. The Company Judge

himself must apply his mind to the valuation

report. The Court observed that the High Court

did not interfere with the auction sale on the

ground of sympathy for the workers which was

not proper. The auction sale was, therefore,

set aside by this Court and Official Liquidator

was directed to re-sell the property after

obtaining fresh valuation report and after

furnishing copy of such report to secured

creditors.

28. In Divya Manufacturing Company (P)

Ltd. v. Union Bank of India & Ors., (2000) 6
2

SCC 69, this Court held that even confirmed

sale can be set aside. In that case, highest

bid by a party was accepted by the Court and

the sale was confirmed, but before possession

was delivered to the auction purchaser and

execution of sale deed, other parties offered

much higher price. The High Court required the

subsequent bidders to deposit an amount of 25%

which was done. Considering the facts in their

entirety, the High Court set aside the

confirmation of past highest bid. The said

action was challenged in this Court.

29. This Court held that in an appropriate

case, even confirmed sale can be set aside.

The Court in this connection, relied upon

earlier two decisions in LICA (P) Ltd. (1) v.

Official Liquidator, (1996) 85 Comp Cas 788

(SC) and LICA (P) Ltd. (2) v. Official

Liquidator, (1996) 85 Comp Cas 792 (SC).

30. The learned counsel for the appellant

is no doubt right in submitting that in Divya,

there was a specific condition (Clause 11)
2

which empowered the Court to set aside

confirmed sale “in the interest of creditors,

contributors and all concerned and/or public

interests”.

31. But the Court put the matter on

principle and stated;

“It is the duty of the Court to see
that the price fetched at the auction
is an adequate price even though
there is no suggestion of
irregularity or fraud”.

(emphasis
supplied)

32. It proceeded to observe;

“Confirmation of the sale by a Court
at grossly inadequate price, whether
or not it is a consequence of any
irregularity or fraud in the conduct
of sale, could be set aside on the
ground that it was not just and
proper exercise of judicial
discretion. In such cases, a
meaningful intervention by the Court
may prevent, to some extent,
underbidding at the time of auction
through Court”. (emphasis supplied)

33. In Gajraj Jain v. State of Bihar &

Ors., (2004) 7 SCC 151, this Court reiterated

that in absence of valuation report and reserve
2

price, the auction sale becomes only a

pretence. If there is no proper mechanism and

if the intending purchasers are not able to

know details of the assets or itomised

valuation, auction sale cannot be said to be in

accordance with law. If publicity and maximum

participation is to be attained, all bidders

must know the details of the assets and the

valuation thereof.

34. In the present case, it was alleged

that there were several irregularities in the

first auction. The tender notice did not state

valuation of movable and immovable property;

reserve price was not fixed, inventory of plant

and machinery was not made available, etc. If

on consideration of these facts, the Company

Judge ordered fresh auction, in our considered

opinion, no complaint can be made against such

action.

35. In our opinion, the submission of the

learned counsel for respondent NO. 3 is also

well-founded that when its highest bid of
2

Rs.3.5 crores was accepted, opportunity was

afforded to the appellant. It, however, did not

avail such opportunity. The counsel is also

right in referring to subsequent events that

after the fresh auction, sale deed was

executed, possession was handed over to

respondent No.3, it had incurred expenses. If

at this stage, the sale is set aside, serious

prejudice will be caused to respondent No. 3-

Society.

36. At the same time, however, from the

facts it is clear that the appellant’s bid was

accepted in November, 2004. Immediately, it had

deposited 25% amount. The appellant also

deposited remaining amount of 75% on April

12/13, 2005. It would, therefore, be

appropriate if we direct respondent No. 3 to

pay an amount of Rs.30 lacs to the appellant

which in our opinion would serve the ends

of justice. Payment of Rs.30 lacs will serve

as a “solatium to the purchaser for his

trouble and disappointment for the loss of that
2

which is perhaps a good bargain”. [Vide Chundi

Charan v. Bankey Behary, (1899) ILR 26 Cal 449

(FB)].

37. Before parting, we may clarify that

serious allegations have been levelled by the

appellant against the then Official Liquidator.

It was also stated that Central Bureau of

Investigation (CBI) has instituted criminal

proceedings alleging corruption against the

Official Liquidator and he was arrested. We are

disposing of the present appeal as in our

opinion, the order passed by the Company Jude

and confirmed by the Division Bench of the High

Court are in consonance with law. But we may

not be understood to have expressed any opinion

on the allegations levelled by the appellant

against the Official Liquidator. As and when

the matter comes up for consideration before an

appropriate Court/Authority, it will be decided

on its own merits irrespective of the disposal

of this appeal by us.

2

38. For the foregoing reason, the appeal

is partly allowed to the extent indicated

above.

………………………………………J.
(C.K. THAKKER)

New Delhi, ………………………………………J.
July 9, 2008. (D.K. JAIN)