High Court Punjab-Haryana High Court

Unin Of India And Another vs Additional District Judge And … on 9 December, 2008

Punjab-Haryana High Court
Unin Of India And Another vs Additional District Judge And … on 9 December, 2008
             C.W.P No.19430 of 2008                        1


             In the High Court of Punjab and Haryana, Chandigarh.


                                             C.W.P No.19430 of 2008


                                             Date of Decision: 09.12.2008


Unin of India and another

                                                    ....Petitioners.

               Versus

Additional District Judge and others
                                                    ....Respondents.


Coram:- Hon'ble Mr.Justice J.S. Khehar
        Hon'ble Ms. Justice Nirmaljit Kaur


Present: Mr. Arvind Kashyap, Advocate
         for the petitioners.

                   ...

J.S. Khehar, J. (Oral).

In order to substantiate his claim, learned counsel for the

petitioners, has in the first instance, placed reliance on Section 3 of the Sick

Textile Undertakings (Nationalisation) Act, 1974 (hereinafter referred to as

the Sick Textile Act). On the basis of Section 3 of the aforesaid Act, it is

the contention of the learned counsel for the petitioners, that with effect

from the appointed date, every sick textile undertaking shall be deemed to

have been vested absolutely in the Central government. In so far as, the

present controversy is concerned, it is acknowledged by the learned counsel

for the petitioners, that the date of vesting of the industry, under reference,

in the Central government, is 31.10.1972.

Despite the vesting of the industry, under reference, in the
C.W.P No.19430 of 2008 2

Central government under the mandate of Section 3 of the Sick Textile Act

on 31.10.1972, its actual takeover came about on 6.4.1976. The issue in the

present controversy is in respect of the income derived by the sick industry,

under reference, during the period between 31.10.1972 and 6.4.1976. The

petitioner i.e. the Central government seeks the exclusive right to the

aforesaid income under Section 10 of the Sick Textile Act. Section 10 of

the Sick Textile Act is being extracted hereunder: —

“10. Accounts to be rendered by the owners of sick textile

undertakings: — (1) , Where in pursuance of any decree, order

or an injunction of a Court or otherwise, the central government

or the custodian was prevented from taking over the

management of any sick textile undertaking, the owners of such

sick textile undertaking shall,

(a) in the case of an undertaking into management of which was

subsequently taken over by the central government at any time

before the date on which the Ordinance was promulgated

within sixty days from such date; or

(b) in the case of any other sick textile undertaking, the

management of which could not be taken over by the central

government before the date on which the ordinance was

promulgated, within sixty days from such date.

render accounts in relation to the period commencing on the

date of the notified order under the Industries (Development

and Regulation) Act , 1951, or as the case may be, on the date

of commencement of the sick textile undertaking (Taking Over

of Management) Act, 1972, and ending on the date on which
C.W.P No.19430 of 2008 3

the management of the sick textile undertakings was taken over

by the Central Government or the Custodian, as the case may

be, with regard to the–

(i) assets, and stores of the sick textile undertaking acquired or

sold during the set period;

(ii) textile sold or despatched during the second period; and

(iii) income derived by the owner from the sick textile

undertaking during the said period.

(2) If on examination of the accounts referred to in sub-section

(1), any income is found to have been derived by the owner

from the sick textile undertaking during the period referred to

in that sub-section, such income shall be recoverable by the

Central government from the amount payable under Section 8

to the owner of such sick textile undertaking and the debt due

to the Central government on this account shall rank as an

unsecured debt.”

Having perused Section 10 of the Sick Textile Act, we are satisfied that the

same pertains only to the rendering of accounts by the owners of the sick

textile undertakings, and the acknowledgement that the income of the Sick

Textile Undertaking from the date when it was declared sick (in the present

case 31.10.1972) till the date of its actual takeover (in the present case

6.4.1974) shall be treated as an unsecured debt due to the Central

government. We are also satisfied, that Section 10 of the Sick Textile Act

does not envisage the recovery of the aforesaid income. As noticed

hereinabove, the aforesaid income is merely defined as an unsecured debt

due to the Central government.

C.W.P No.19430 of 2008 4

In view of our conclusions hereinabove, no recovery can be

claimed by the Central government i.e. the petitioner before this Court in the

present writ petition under Section 10 of the Sick Textile Act. We required

the learned counsel for the petitioners to invite our attention to the

provisions under which recovery could be made, as was envisaged under the

provisions of the Sick Textile Act. In furtherance thereof, and on perusal of

the said Act, we are satisfied that Sections 20 and 21 of the Sick Textile

Act, are the only provisions whereunder a claim can be made in respect of

the income or assets of the sick textile undertaking. Under Section 20 of the

Sick Textile Act, claims can be made at the hands of the creditors. The

priority in which the aforesaid claims have to be disbursed is, however,

determined under Section 21 of the Sick Textile Act. Section 21 of the Sick

Textile Act refers to the Second Schedule for the determination of the

priorities, and also, mandates the manner in which the aforestated priorities

are to be given effect to.

Having collectively perused Sections 20, 21 and the Second

Schedule of the Sick Textile Act, we are of the view that the claim of

income derived by the sick textile undertaking, in the present case, during

the period from 31.10.1972 to 6.4.1976 has to be determined in terms of the

mandate of Sections 20 and 21 read with the Second Schedule of the Sick

Textile Act. This is exactly what has been sought to be done in the

impugned orders dated 26.3.2008 (Annexures P-6 and P-7). Sections 20

and 21 of the Sick Textile Act are being extracted hereunder:-

“20. Claim to be made to the Commissioner: — Every person

having a claim against the owner of a sick textile undertaking

shall prefer such claim before the Commissioner within 30 days
C.W.P No.19430 of 2008 5

from the specified date.

Provided that if the Commissioner is satisfied that the

claimant was prevented by sufficient cause from preferring the

claim within the said period of 30 days he may entertain the

claim within a further period of thirty days, but not thereafter.

21. Priority of Claims: — The claims arising out of the matters

specified in the Second Schedule shall have priorities. In

accordance with the following principles, namely: —

(a) Category I will have precedence over all other categories,

and Category II will have precedence over Category III and so

on,

(b) The claims specified in each of the categories except

Category IV shall rank equally and he paid in full, but if the

amount is insufficient to meet such claims in full, they shall

abate in equal proportions, and be paid accordingly,

(c) The liabilities specified in Category IV shall be discharged,

subject to the priorities specified in this section, in accordance

with the terms of the secured loans and the priority inter se of

such loans, and

(d) The question of payment of a liability with regard to a

matter specified in a lower category shall arise only if a surplus

is left after meeting all the liabilities specified in the immediate

higher category.”

It is inconceivable to envisage the disbursement of claim but for the

procedure laid down in Sections 20 and 21 of the Sick Textile Act.
C.W.P No.19430 of 2008 6

In view of the conclusions drawn hereinabove, we are satisfied

that no interference is called for in the impugned orders.

Dismissed.

( J.S. Khehar )
Judge

( Nirmaljit Kaur )
Judge.

09.12.2008
sk.