High Court Kerala High Court

Sri.Vamadevan.N. And Others vs Sree Narayana Dharma Paripalana … on 14 September, 2009

Kerala High Court
Sri.Vamadevan.N. And Others vs Sree Narayana Dharma Paripalana … on 14 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Co.Pet.No. 40 of 2008()



1. SRI.VAMADEVAN.N. AND OTHERS
                      ...  Petitioner

                        Vs

1. SREE NARAYANA DHARMA PARIPALANA YOGAM &
                       ...       Respondent

                For Petitioner  :SRI.S.RAJEEV

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :14/09/2009

 O R D E R
                                                                                       (C.R.)


                 P.R. RAMACHANDRA MENON, J.
              ........................................................................
                          C.P. No. 40 OF 2008
             .........................................................................
                 Dated this the 14th September, 2009


                                       O R D E R

‘Sree Narayana Dharma Paripalana Yogam’ (‘Yogam’ in

short) is sought to be wound up in this Company Petition.

2. The first respondent ‘Yogam’ is a Charitable Non-trading

Company’ incorporated in 1903 under the Travancore Regulation

I of 1063 M.E., corresponding to Act 6 of 1882 of the Indian

Companies Act (herein after referred to as the ‘Act’). The

petitioners were elected office bearers of the SNDP

Unions/Sakhas under the first respondent. The case of the

petitioners is that, ever since assuming the office as the

General Secretary of the ‘Yogam’, the second respondent had

been functioning in a quite autocratic manner, suspending the

petitioners and others from their office and also bringing the

Unions/Sakhas under the management of the Administrators,

without any regard to the rules or procedures contemplated

under the bye-laws of the ‘Yogam’. It is alleged that the affairs

C.P. No. 40 OF 2008

2

of the ‘Yogam’ are being mismanaged; the funds are being

misappropriated and there is complete oppression of minority

members, coupled with acts of fraud and such other illegal

activities, in total disregard to the statutory prescriptions. The

petitioners have approached this Court under Section 203(b)

(ii), read with 433(f) of the Companies Act with the following

prayers:

“a) To appoint a committee of not less than

five members to take over the

administration and management of SNDP

Yogam and institutions functioning under that

company;

b) To declare that respondents 1 to 4 are

disqualified from continuing as office bearers

of SNDP Yogam;

c) To direct respondents 2 to 4 to make

available to this Hon’ble Court true and

correct details of the income and expenditure

of the Yogam including Micro Finance Account

and amount received from Kerala State

Backward Development Corporation and

C.P. No. 40 OF 2008

3

details of persons to whom such amounts

were distributed from November 1996

onwards;

d) To direct the respondents to take

immediate steps for ordering elections in all

Unions and branches under Administrator

Control to have elected representatives and

to hand over the assets and management to

such elected bodies within a time

frame;

e) To render to this Hon’ble Court the

correct and complete records and documents

which are maintained in connection with

micro-finance operations and to direct

payments to the needy members in

accordance with the stipulations of NABARD;



         f)   To direct the 2nd respondent not to

         alienate or dispose of any movable or

         immovable properties of   SNDP         Yogam

         without prior permission from this    Hon'ble

         Court.

C.P. No. 40 OF 2008

                                4

g) In the alternative, the 1st respondent

Sree Narayana Dharma Paripalana Yogam

be wound up by this Hon’ble Court under the

provisions of the Companies Act, 1956;

h) To appoint provisional liquidator to

preserve the assets of the respondent

company; and

i) To pass such other order or orders as

this Hon’ble Court may deem fit, appropriate

and just.”

3. When the above matter came up for admission before

this court on 01.01.2009, another learned Single Judge of this

Court ordered as follows:

“Admitted without prejudice to

contentions including on the question of

jurisdiction. Notice by Special Messenger. List

on 13.01.09 for consideration of the application

for interim reliefs. No immovable property of

the SNDP Yogam shall be alienated or

encumbered until the next date of hearing.”

C.P. No. 40 OF 2008

5

Pursuant to service of notice, the respondents entered

appearance and the matter has been brought up for further

consideration, challenging the very question of maintainability,

at the instance of the respondents 1 and 2.

4. Mrs. Nalini Chidambaram, learned Sr. Counsel appearing

on behalf of the petitioners submits that the Company Petition

is very much maintainable, simultaneously adding that the

doubts, if any, can be entertained only along with the merits of

the case, particularly, since the matter has already been

admitted by this Court. The learned Sr. Counsel referred to the

sequence of events and also the relevant provisions of law, to

sustain the said submission.

5. Mr. Nageswara Rao, learned Sr. Counsel appearing on

behalf of the first and second respondents submits that the

Company Petition is not at all maintainable in view of the other

effective, alternate remedy available and also by virtue of the

clear mandate under sub section (2 )of Section 443 of the Act.

It is also stated that ‘admission’ of the matter does not curtail

the rights of the respondents to challenge the very

C.P. No. 40 OF 2008

6

maintainability of the petition, particularly in view of the rider

placed by the learned Judge while admitting the matter, holding

that ‘admission’ is subject to maintainability. The learned Sr.

Counsel referred to the relevant provisions in the Companies Act,

which clearly deal with the rights and liberties of the parties

concerned, to have redressal in respect of the prayers made in

the instant case at Sl.Nos. (a) to (f), pointing out that the prayer

for ‘winding up’ has been sought for at Sl.No.(g) only as an

‘alternative’. Reliance is also placed on the very admission of the

petitioner in Ground (D) under the head-‘Disappearance of

Substratum’- given at running page 48 of the Company Petition.

The learned Sr. Counsel also referred to the judicial precedents

rendered by the Apex Court, a Division Bench of this Court and

various other High Courts, to substantiate that the remedy by

way of winding up under Section 433 (f) is not liable to be

granted in view of the other effective, alternate remedy

available and also for the fact that it is only sought for as ‘an

alternative’ prayer. It is the specific case of the respondents 1

and 2, as put forth by the learned Sr. Counsel, that ‘winding

C.P. No. 40 OF 2008

7

up’ has been sought for, as an alternative prayer, only to

sustain the prayer for interference under Section 203(b)(ii),

which, otherwise is not permissible, unless ‘in the course of

winding up’ of a Company.

6. The first respondent ‘Yogam’ is a ‘Non-trading Public

Limited Company’ deemed to be incorporated under the

provisions of the Kerala Non-trading Companies Act,. 1961.

The affairs of the first respondent are governed by the

Companies Act, by incorporation. After considering the rival

submissions, this Court decided to hear the legal aspects as to

the scope of the order passed at the time of ‘admission'(the

question of maintainability) before proceeding with the merits of

the case and accordingly, heard all the learned Counsel in

detail.

7. Mr. Nageswara Rao, learned Sr. Counsel appearing for

the respondents 1 and 2 , explained the scheme of the Statute,

particularly with reference to the nature and extent of the reliefs

sought for.

8. Obviously, the prayers at Sl.Nos. (a) to (f) are with

C.P. No. 40 OF 2008

8

regard to the mismanagement, fraud, oppression of minority,

misappropriation and in turn to take over the administration and

management of the ‘Yogam’, after declaring the respondents 1

to 4, as disqualified from continuing in office. The above prayers

are very much inter-connected and of course, based on the

provisions under Section 203 (b)(ii), which is extracted below for

the purpose of convenience of reference.

“203. Power to restrain fraudulent persons

from managing companies:-(1) Where-

(a) xx xx xx

(b) in the course of winding up a company it

appears that a person–

(i) xx xx xx xx

(ii) has otherwise been guilty, while an officer

of the company of any fraud or misfeasance in

relation to the company or of any branch of his

duty to the company; the Court or the

Tribunal, as the case may be, may make an

order that that person shall not, without the

leave of the Court or the Tribunal, as the case

may be, be a director of , or in any way,

whether directly or indirectly, be concerned or

take part in the promotion, formation or

C.P. No. 40 OF 2008

9

management of a company, for such period not

exceeding five years as may be specified in the

order. “

9. Obviously by virtue of the specific stipulation in the

Statute, the power to restrain fraudulent persons from managing

the companies as provided in the said provision can be exercised

only in the course of winding up of a company. As such, the

basic question to be considered is whether the prayer for

winding up, inserted at Sl. No. (g) of the Writ Petition, is liable

to be entertained. As stated herein before, the prayer for

winding up at Sl. No. (g) has been raised by the petitioner only

as an ‘alternative prayer’. The description of the sequence of

events and the facts and figures more relate to the alleged

misappropriation, mismanagement, fraud and oppression of the

minority sector, which need not constitute or warrant a ‘winding

up’ on the ground of ‘just and equitable reason’, as envisaged

under Section 433(f). The terms ‘just and equitable’ as they

appear under Section 433(f) are not to be read as ‘ejusdem

generis’ with the preceding words of the enactment (Halsbury’s

C.P. No. 40 OF 2008

10

Laws of England, Vol. 7 (3) IVth Edition 2004 Re-issue). It is

in the nature of ‘last resort’, when other remedies are not

efficacious enough to protect the general interests of the

Company. In this context, it is also relevant to note the

pleading of the petitioners in the Company Petition, as to the

foundation laid for pressing the relief of winding up, as contained

in paragraph 12 and also in Ground “D” under the head

‘Disappearance of Substratum’, which are extracted below:

Paragraph 12:

                 "This    petition is necessitated on

           account     of     gross      mismanagement,

misappropriation of money, acts of fraud,

misconduct, diversion of funds, illegal and

ultra vires acts, oppression of minority

members of the Company by the 2nd

respondent in collusion with the Board of

Directors, office bearers and some of the

council members of the Company and their

henchmen who are indulging in acts of

mismanagement, misfeasance and

oppression. The affairs of the Company are

conducted in such a way to promote and

assist their kith and kin, in total exclusion of

C.P. No. 40 OF 2008

11

90% of the members of the Company, by

resorting to acts prejudicial to and destructive

of the very object of the Yogam. The

following are the acts of fraud, misconduct,

oppression, mis-management and ultra vires

acts committed by the Board of Directors

and Council members and office bearers of

the Yogam. ”

Ground ‘D’:

“The minority of members of the Company

has completely lost confidence in the

majority of the Board of Directors of the 1st

respondent and there is no alternative for the

minority members to seek relief in the matter

except to invoke jurisdiction of this Hon’ble

Court for appropriate relief as a last resort, if

only circumstances warrant, order winding up

of the 1st respondent company.”

10. From the above, it is very much clear that the basic

grievance of th petitioners in respect of the reliefs sought for at

Sl.Nos. (a) to (f) and the prayer for ‘winding up’ has been raised

C.P. No. 40 OF 2008

12

stating that there is no other alternate remedy for the minority

members, except to invoke the jurisdiction of this Court for

appropriate reliefs as the last resort, however, conceding in

Ground “D” as noted above that, it was to be granted only if

circumstances warranted the same.

11. Considering the moot question put forth by the

petitioners, as to whether the circumstances warrant ‘winding

up’, as projected in Ground “D’ of the Company Petition, nothing

else is seen pleaded specifically, so as to grant the remedy of

‘winding up’ on just and equitable ground as the ‘last resort’.

In other words, is there any other alternate remedy for redressal

of the grievance with regard to the reliefs at Sl.No. (a) to (f)

and if any such remedy is available , whether the same is

efficacious enough or has any of the minority petitioners been

prevented from availing the benefit thereunder, is not discernible

from the pleadings on record. As such, it has become necessary

to ascertain whether the contention of the petitioners in

Ground ‘D’, that there is no other alternate remedy for them is

correct or sustainable.

C.P. No. 40 OF 2008

13

12. Section 235(1) of the Companies Act, 1956 deals with

the power of the Central Government to investigate the affairs of

the Company on receipt of a report from the Registrar under Sub

section (6) or (7) of Section 234. Sub section (2)(b) of the very

same provision deals with such power conferred on the Tribunal

in the case of a Company having no share capital(as in the

instant case) where an application is received from not less than

‘1/5th’ of the persons on the Company’s register of members.

The petitioner has no case that they moved the Tribunal by filing

an application preferred by not less than 1/5th of the persons

on the Company’s register of members or that such course is not

available or has been turned futile due to some or other reason,

so as to make it ineffective.

13. Without prejudice to the powers of the Central

Government under Section 235, it has been specifically

stipulated under Section 237 that the Central Government can

exercise the powers of investigation into the Company’s affairs in

other circumstances as well, as stipulated therein.

14. Admittedly, there is no case for the petitioners that

C.P. No. 40 OF 2008

14

they have resorted to any such steps to persuade the Central

Government to pursue such appropriate steps for redressal of

their grievances and that the same did not yield any positive

result.

15. In the case of oppression of the minority, the power is

vested with the ‘Tribunal’ under Section 397 of the Act for

granting necessary reliefs. Similar power is vested with the

Tribunal to deal with the situation of mismanagement as well,

as provided under Section 398. By virtue of the power

specifically conferred under Section 397 and 398, if necessary

application is preferred in the manner as specified therein, after

considering the facts and circumstances, the Tribunal, if satisfied

as to the ‘just and equitable’ reason to have the Company

wound up, it can pass appropriate orders to meet the situation.

The circumstances under which a petition can be moved before

the Tribunal under Section 397 or 398 are stipulated under

Section 399. Sub section (1)(b) of Section 399 clearly stipulates

that in the case of a Company not having a share capital (as in

the instant case ), the right to apply under section 397 or 398

C.P. No. 40 OF 2008

15

will be available, if the application is preferred by not less than

1/5th of the total number of its members. To put it more clear,

the petitioner, by virtue of the above statutory prescription is

very much entitled to agitate the matter before the ‘Tribunal’ , if

an application is preferred by 1/5th of the total number of

members of the first respondent ‘Yogam’. That apart, sub

section (4) of Section 399 provides that the Central Government

may, if in its opinion circumstances exist, which make it just

and equitable to do so, authorise any member or members of

the Company to apply to the Tribunal under Section 397 or 398,

notwithstanding that the requirements of clause (a) or clause

(b), (as the case may be) of sub section (1) are not fulfilled.

Why the petitioners have not resorted to such an exercise and

why they have shut their eyes against the alternate remedy

provided under the statute, rather remain to be obscure.

16. The case of the petitioners, as asserted by the

learned Sr. Counsel Mrs. Nalini Chidambaram, is that the

respondents cannot dictate terms to the petitioners and it is for

the petitioners to choose the appropriate remedy and Forum,

C.P. No. 40 OF 2008

16

when different remedies are available to the petitioners. When

the petitioners assert that, it is by virtue of their discretion

that they have chosen to approach this Court, by filing the

Company Petition, seeking to wind up the first respondent on

just and equitable ground, invoking the power under Section

433(f) without resorting to the alternate remedy, the mandate

under Section 443 (2) has also necessarily to be looked into,

which provision is extracted below;.

           "443.   Powers     of  Tribunal  on  hearing

           petition:-(1)    On hearing a winding     up

           petition, the Tribunal may-

           (a) xx     xx    cc

           (b) xx     xx    xx

           )     xx   xx    xx

           (d) xx     xx    xx    xx

(2) Where the petition is presented on the

ground that it is just and equitable that the

company should be wound up, the Tribunal

may refuse to make an order of winding up,

if it is of the opinion that some other

remedy is available to the petitioners and

that they are acting unreasonably in seeking

to have the company wound up instead of

C.P. No. 40 OF 2008

17

pursuing that other remedy.”

17. This shows that unlike other grounds for sustaining the

petition to wind up the Company as provided under Section

433, if it is sought for on ‘just and equitable’ grounds under

clause (f) of Section 433, the relief can be declined, if there is

other alternate remedy and in the opinion of the Court, if the

petitioners are acting unreasonably seeking for ‘winding up’,

instead of pursuing the alternative remedy.

18. The above issue had come up for consideration before

the Apex Court, which has been considered and explained as per

the decision in Hind Overseas Private Limited vs.

Raghunath Prasad Jhunjhunwalla and another [1976 (3)

SCC 259]. The observations of the Apex Court in this regard

are very much contained in paragraph 37, 38 and 44, which are

extracted below.

“37. Section 433(f) under which this

application has been made has to be read

with Section 443(2) of the Act. Under the

latter provision where the petition is

C.P. No. 40 OF 2008

18

presented on the ground that it is just and

equitable that the company should be wound

up, the court may refuse to make an order of

winding up if it is of opinion that some other

remedy is available to the petitioners and

that they are acting unreasonably in seeking

to have the company wound up instead of

pursuing that other remedy.”

“38. Again under Sections 397 and 398 of

the Act there are preventive provisions in the

Act as a safeguard against oppression in

management. These provisions also indicate

that relief under Section 433(f) based on the

just and equitable clause is in the nature of a

last resort when other remedies are not

efficacious enough to protect the general

interests of the company.”

“44. It is not a proper principle to encourage

hasty petitions of this nature without first

attempting to sort out the dispute and

controversy between the members in the

domestic forum in conformity with the

articles of association. There must be

C.P. No. 40 OF 2008

19

materials to show when ‘just and equitable’

clause is invoked, that it is just and equitable

not only to the persons applying for winding

up but also to the company and to all its

shareholders. The company court will have

to keep in mind the position of the company

as a whole and the interests of the

shareholders and see that they do not suffer

in a fight for power that ensues between two

groups. ”

19. In Malabar Industrial Comp. Ltd. vs. John

Anthrapper [1985] 57 Comp. Cases 717 (Ker.), a Division

Bench of this Court , following the dictum in Hind Overseas

Private Limited vs Raghunath Prasad Jhunjhunwalla and

another [1976 (3) SCC 259] = [AIR 1976 SC 565] observed

that under Section 397 and 398 of the Act, there are preventive

provisions as a safeguard against oppression in management.

These provisions also indicate that the relief under Section 433

(f) based on the ‘just and equitable’ clauses is in the nature of

‘last resort’, when other remedies are not efficacious enough

C.P. No. 40 OF 2008

20

to protect the general interest of the Company. It is also

observed therein that, it is very much necessary to bear in mind

that the relief under Section 433(f) is in the nature of ‘last

resort’, thus obliging the Court to give relief to the parties,

when moved under the Section, only under compelling

circumstances. Accordingly, relying on the mandate under

Section 443(2), the appeal was allowed and the Company

Petition was dismissed without prejudice to the rights of the

petitioner to take appropriate remedies to safeguard the

interest as provided under the relevant provisions of the Statute.

20. Later, the issue came up again for consideration

before another learned Judge of this Court in Jose J. Kadavil

and K.T. Mathew vs. Malabar Industrial Co. Ltd. [(1986) 59

Comp. Case 969 (Ker.)]. Following the dictum laid down by

the Apex Court in Hind Overseas Private Limited vs

Raghunath Prasad Jhunjhunwalla and another [1976 (3)

SCC 259] and also the observation made by the Division

Bench in [(1985) 57 Comp. Case 717 (Ker.)], interference

was declined in the Company Petition seeking to wind up the

C.P. No. 40 OF 2008

21

Company on ‘just and equitable’ ground under Section 433(f),

placing reliance on Section 443(2). The observations made by

the learned Judge in paragraph 18 are very much relevant and

hence it is extracted below:

“18. I am in respectful agreement with the

dictum laid down in A.P. Pothen’s case

[(1967) 37 Comp. Case 266; AIR 1968 Ker.

148 and George’s case (1965) 35. Comp.

Case 17; AIR 1964 Ker. 212, referred to

above. The observations of the learned

Judge in these cases is a complete answer to

the contentions of the petitioners that they

do not have any effective remedy under

Sections 397 and 398 in view of the

limitations placed under Section 399 of the

Act and that this Court having admitted these

petitions, it is to be presumed that this Court

was satisfied that there was a prima facie

case and, therefore, this court is bound to

allow the petitioners to adduce evidence and

that an order under Sections 443(2) can be

passed only after taking evidence or at the

conclusion of the enquiry. The petitioners

have effective alternative remedy under

C.P. No. 40 OF 2008

22

Sections 397 and 398 and the materials on

record clearly indicate that they are acting

unreasonably in seeking to have the

company wound up instead of pursing that

other remedy. The petitioners can also file a

suit in this respect against the company.

These petitions are, therefore, liable to be

dismissed under Section 443 (2) of the

Companies Act.”

21. A Division Bench of the High Court of Andhra Pradesh

has also taken a similar view in K. Mohan Babu vs. Heritage

Foods India Ltd and others [(2001) 5 ALD 800], whereby

the Company Petition seeking to wind up the Company on ‘just

and equitable’ grounds under Section 433(f) was dismissed,

referring to the alternate remedy available under Sections 397

and 398, read with the power under Section 443(2) . Exactly

similar view has been taken by the Division Bench of the High

Court of Rajasthan as well, in Takshila Hospital Ltd. and

Kishan Singh Deora vs. Dr. Jagmohan Mathur ([2003]

115 Comp. Case 343 (Raj.)

C.P. No. 40 OF 2008

23

22. With regard to the submission made by the learned Sr.

Counsel Mrs. Nalini Chidambaram, that the question of

maintainability is no more liable to be considered in isolation,

(without considering the merits), the petition having been

admitted on 01.01.2009, it is to be noted that the order passed

by this Court at the time of admission was rather qualified, in

so far as the matter was admitted “without prejudice to

contentions including on the question of jurisdiction”. Learned

Sr. Counsel submitted that the ‘jurisdiction/maintainability’

contemplated therein was only with regard to the availability of

‘arbitration clause’ and not with regard to anything else.

23. The learned Sr. Counsel, Mr. Nageswara Rao appearing

on behalf of the respondents 1 and 2, submits that the above

proposition is not at all correct or sustainable, particularly in view

of the fact that the respondents were not available when the

matter had come up for admission before the learned Judge and

that such a ‘rider’ was imposed while admitting the matter,

with a specific view to see that the consequential proceedings,

particularly as to the publication in the dailies regarding

C.P. No. 40 OF 2008

24

winding up of the proceedings, could be kept in abeyance for

the time being; lest any such steps without hearing the other

side should lead to unpleasant events and irreparable hardship,

if the claims were not genuine. The learned Counsel also

submitted that ‘jurisdiction/maintainability’ is not confined to the

availability of ‘arbitration clause’ alone and that, it is equally

applicable on the basis of other alternate remedy, as provided

under the very same statute. Reliance is also placed on the

decision rendered by this Court in Geroge vs. The

Athiamattam Rubber Co. Ltd. Thodupuzha [AIR 1964 KER.

212]. The observations made by Shri P.T. Raman Nair. J., in

paragraph No. 2 of the above decision are very much relevant

and hence extracted below.

“The very institution of a winding up

petition against a company more so its

advertisement, adversely affects the reputation

of the company, and, if done without

reasonable and probable cause, is a wrong

which can be restrained by suit. It is also the

duty of the Court before admitting a winding

up petition, especially one brought by a

C.P. No. 40 OF 2008

25

contributory, to satisfy itself that there are

prima facie grounds, and it is well-settled that

even after the Court has admitted a petition,

it can, on being moved for the purpose by the

company or some other interested person, stay

proceedings and revoke the admission.

Rule 96 of the Companies (Court)Rules,

which deals with the admission of winding up

petitions and directions as to advertisement,

recognises this, for, it says that the judge may,

if he thinks fit, direct notice to be given to the

company before giving directions as to the

advertisement of the petition-the hearing to be

given to the company is not for the purpose of

deciding the manner of the advertisement but

for deciding whether the advertisement should

be made at all and the petition proceeded with.

(See in this connection Cercle Restaurant

Castiglione Co. v. Lavery (1881)18 Ch D 555 ,

In re A Co. (1894)2 Ch. 349, in the matter of

Pioneer Bank Ltd. ILR 39 Bom. 16: AIR 1914

Bom. 190) W.I. Theatres v. Associated

Bombay Cinemas Ltd. AIR 1959 Bom. 170,

Lord Krishna Sugar Mills Ltd. v. Smt. Abnash

Kaur, (1961) 31 Com. Cas. 587; (AIR 1961

C.P. No. 40 OF 2008

26

Punj 505) and Charles Forte Investments Ltd.

v. Amanda, (1963) 3 WLR 662).

In fact the maintainability of the application

made by the Company is not questioned, nor is

it suggested that I would be wrong in hearing

the company before deciding whether the

winding up petition should be admitted or not.”

24. From the above decision, it is very much clear that

the admission of a Company Petition is not a bar for hearing the

‘jurisdiction/maintainability’. More so, when the very order dated

01.01.2009 passed by the learned Judge of this Court, at the

time of admitting the matter, was specific and qualified as dealt

with hereinbefore.

25. Mr.N.N. Sugunapalan, learned Sr. Counsel appearing

for the third respondent, besides supporting the contentions

raised from the part of the first and second respondents, placed

reliance on the decision rendered by this Court in Palghat

Exports Pvt. Ltd. vs. T.V. Chandran (Ker. ) [(1994) 79

Comp. Case 213] where it was held:

(i) that even a company which was not doing
business could form the subject matter of action
under section 397 and 398 of the Act;

C.P. No. 40 OF 2008

27

(ii) that merely on conduct of the Directors in
misappropriating the funds of the company an order
for winding up the company would not be just and
equitable. In addition to such misconduct further
circumstances must exist which render it desirable
in the interest of share holders that the company
should be wound up; and

(iii) that Section 397 of the Companies Act
1956 is intended to avoid winding up and to
mitigate and alleviate oppression. Relief under
section 397 of the Act is geared to help the members
who were oppressed. Relief under Section 398 of the
Act is geared to save the company and it is in the
interest of the Company alone and not of any
particular member/members. Oppression is the core
element to be proved and the nature of the
oppression to be tested in the context of the “cause
for winding up”. Courts have to decide on the facts
of each case as to whether there is a real cause of
action under Sections 397 and 398 of the Act.

The learned Sr. Counsel also placed reliance on the decision

rendered by a Division Bench of the Bombay High Court [Panaji

Bench (Goa)] in Daulat Makanmal Luthria v. Solitaire

Hotels [(1993) 76 Company Cases 215]. In the judgment

rendered by Mr. K. Sukumaran (J), on behalf of the Bench , it has

been specifically noted that a winding up has to be resorted to,

only when the other means of healing an ailing Company are of

absolutely no avail. When remedies are provided by the

Statute for matters concerning the management and running of

C.P. No. 40 OF 2008

28

a Company, the extreme and irretrievable step of ‘winding up’

must be resorted to, only in very compelling circumstances.

26. Mr. Mohan Pulikkal, the learned Counsel appearing for

the 5th respondent submits that the petitioners are totally

incompetent to prefer the Petition, in view of the mandate

under section 439 of the Act. A person intending to prefer an

application to wind up, has to be a person coming under

Section 439. It is submitted by the learned Counsel that the

petitioners do not come in any of the categories (a) to (g) of

sub section (1) of Section 439. It is also asserted that the

petitioners do not constitute ‘contributories’ as envisaged under

Section 439(1)(c) , in view of the specific definition of the term

“contributory” as given under Section 428, pointing out that, in

the instant case, the first respondent is ‘not limited by shares’

but by ‘guarantee’. Interference is sought to be declined, also

referring to the decision rendered by this Court In re SNDP

Yogam, Quilon (1970 KLT 365).

27. Mrs. Nalini Chidambaram, learned Sr. Counsel for the

petitioners, in response to the above submissions, referred to

C.P. No. 40 OF 2008

29

Sections 3 and 7 of the Kerala Non Trading Companies Act 1961,

which are stated as very much applicable to the first respondent

‘Yogam’ and asserted that, by virtue of the specific stipulation

that the provisions of the Companies Act are to be taken with

modifications as specified, the members of the first respondent

are very much entitled to prefer the Company Petition and

whether the petitioners are ‘contributories’ or not is not relevant.

Mr. Rajan Bau, the learned Counsel appearing for some of the

respondents submits that applicability of the Companies Act and

the extent of the modification are specifically dealt with in

Section 3 itself and that the modification could only be to the

extent as specified in the Schedule and nothing more. In any

view of the matter, this does not appear to be an essential issue

to decide the fate of the present case, in view of the other

more glittering grounds .

28. The 7th respondent , Registrar of Companies has filed a

Report, pursuant to the Order dated 12.02.2009 passed by this

Court, stating that three members of the first respondent

‘Yogam” had moved a petition under Section 399(4) of the Act

C.P. No. 40 OF 2008

30

before the Central Government (Ministry of Corporate Affairs,

New Delhi), seeking permission/sanction from the Central

Government for making an application before the Addl. Principal

Bench of the Company Law Board at Chennai for the relief under

Section 397/398 of the Act and that, after considering the

same, the Central Government observed that the first

respondent ‘Yogam’ was deemed to be incorporated under the

provisions of the Kerala Non Trading Companies Act, 1961 and

therefore the petition filed before the Central Government was

dismissed being non-admissible under the provisions of the

Companies Act 1956, but with liberty to approach the

Government of Kerala for remedy under the relevant provisions

of the Kerala Non Trading Companies Act 1961, vide Annexure

R7(1) order dated 23.08.2005. It is also pointed out in the

said report that the 7th respondent had received an application

from the first respondent to transfer the records of the

Company, kept in the office, to the office of the Inspector

General of Registration, Thiruvananthapuram as per Section 6

of the Kerala Non Trading Companies Act, 1961, vide Annexure

C.P. No. 40 OF 2008

31

R7(2) application dated 02.10.2005. The matter was taken up

with the Ministry of Corporate Affairs, New Delhi and on

obtaining Sanction, vide letter dated 23.11.2007 [Annexure R7

(3)], all the records of the Company(1st respondent Yogam) were

transferred to the Inspector General of Registration, Government

of Kerala, Vanchiyoor, Thiruvananthapuram on 16.01.2009, vide

Annexure R7(4). It has been further pointed out in paragraph

No.5 of the said Report dated 27.02.2009 that no return has

been filed by the subject Company subsequent to the transfer of

the entire records to the Inspector General of Registration on

16.01.2009 and that the Balance Sheet filed by the Company

was made upto 31.03.1999, which was filed in the office on

02.07.2001.

29. In the above facts and circumstances, particularly in

view of availability of other efficacious alternate remedy for the

petitioners and in view of the clear mandate under sub section

(2) of Section 443 and further in view of the law declared by the

Apex Court in Hind Overseas Private Limited vs Raghunath

Prasad Jhunjhunwalla and another (1976 (3) SCC 259)

C.P. No. 40 OF 2008

32

as well as by the Division Bench of this Court and other High

Courts (cited supra), interference in the Company Petition is

declined and it is held that the Company Petition is not

maintainable.

30. It is made clear that this Court has not gone into the

merits or as to the sustainability of the factual contentions

raised from the part of the petitioners in any manner and the

dismissal of the Company Petition will not bar the way of the

petitioners in resorting to other appropriate alternative remedy

for redressal of their grievances.

The Company Petition is dismissed accordingly.

P.R. RAMACHANDRA MENON,
JUDGE.

lk