Bombay High Court High Court

M/S.Corporate Couriers Ltd. & … vs M/S.Wall Street Finance Ltd. on 8 June, 2010

Bombay High Court
M/S.Corporate Couriers Ltd. & … vs M/S.Wall Street Finance Ltd. on 8 June, 2010
Bench: F.I. Rebello, R. V. More
                                              1


     Mgn
                       IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                              
                          ORDINARY ORIGINAL CIVIL JURISDICTION




                                                      
                              APPEAL NO.73 OF 2010
                                      IN
                       COMPANY APPLICATION NO.723 OF 2009
                                     WITH
                      COMPANY APPLICATION (L) NO.1280 OF 2009




                                                     
                                      IN
                         CONTEMPT PETITION NO.1 OF 2007
                                      IN
                         COMPANY PETITION NO.298 OF 1997




                                         
     M/s.Corporate Couriers Ltd. & Ors..)..APPELLANTS
                         
            Versus
                        
     M/s.Wall Street Finance Ltd.       )...RESPONDENT

     Mr. Vinayak Puranik, for the Appellant.
     Mr.P.K. Samdani, Senior Counsel i/b. Mr. S.R. Saudagar, for the respondent
      

                           CORAM : F.I. REBELLO & R.V.MORE, JJ.

DATE : 8TH JUNE, 2010

ORAL JUDGMENT (PER FERDINO I. REBELLO J.)

The Appellants were the Respondents, in a Company Petition filed by the

Respondent herein, who were the original Petitioners. It was the case of the

Petitioners that the Company owed to them a sum of Rs.77,50,800/-. Inspite of the

statutory notice the amount was not paid and, therefore, the company stood justly

indebted, being unable to pay its debts. The Company Petition No.298 of 1997 came

to be filed. The Company Petition was admitted on 12th April, 1999, but not

::: Downloaded on – 09/06/2013 15:59:24 :::
2

advertised.

2. Before the petition could be advertised, consent terms came to be filed

between the Company and the Applicant on 8th November, 1999. The Company

admitted and acknowledged its liability to pay to the applicant a sum of Rs.

77,50,800/-. Clause 4 of the consent terms reads as under:-

“In the event of the Respondents committing default in payment of any two

consecutive installments on the date as agreed, the Official Liquidator stands

appointed and will take forthwith possession of the companies properties

registered office, books of account, book debts and bank accounts as the

Petition is already admitted by the order dated 12/4/99 passed by His

Lordship Mr. Justice S.S. Nijjar in the above matter. The Petitioner shall be

entitled to the entire amount of Rs.77,50,800/- as mentioned in Clause(2)

herein above after deducting the amount paid if any by the Respondents with

further interest on the balance amount @ 24% p.a., and/or realization. The

petitioners shall thereupon advertise the notice of winding up of the

company in the news paper (i) Bombay Samachar, Bombay (ii) Free Press

Journal, Bombay and (iii) Maharashtra Government Gazette.”

Thus Clause 4 itself provided that in the event the company committed

default in payment of any two consecutive installments on the date as agreed, the

Official Liquidator stands appointed and will take forthwith possession of the

company’s properties, etc., and the petitioner would advertise the notice of winding

up as set out in the clause.

::: Downloaded on – 09/06/2013 15:59:24 :::
3

3. It is the case of the appellants herein that there was breach on the part of the

company in complying with the consent terms and an amount of Rs.33,93,501/- was

still due and payable. A Memorandum of Understanding (MoU) was entered into on

21st August, 2005 under which it was recorded that the amount of Rs.33,93,501/- was

still due and payable. The Appellants, however, agreed to settle the matter for a sum

of Rs.15.00 lacs. The company gave a cheque in the sum of Rs.15.00 lacs in terms of

the MoU. The cheque when deposited was dishonoured and the respondents were

constrained to file Criminal Complaint against the Appellants.

4. The learned Company Judge after considering all these aspects and

considering Clause 4 of the consent terms held that Company Application (Lodging)

No.1280 of 2009 has been taken out for restoration of the Company Petition and that

it was evident on the construction of Clause 4 of the consent terms, that if there were

two consecutive defaults the Official Liquidator shall stand appointed and the

Company Petition was to be advertised. Moreover, under Clause 7 the Company had

agreed not to dispose of its properties until the entire payment was made under the

consent terms. The Court noted that the order of 8 th July, 1999 records that the

petition was disposed of in terms of the consent terms. Considering all these

provisions the Court made the Company Application absolute in terms of prayer

clause (a) and accordingly restored the Company Petition. The Court also considered

the Company Application No.723 of 2009 which was for appointment of the

provisional Liquidator and considering Clause 4 made the Company Application No.

723 of 2009 absolute in terms of prayer (a). It is this order in Company Application

(Lodging) No.1280 of 2009 which is the subject matter of the present Appeal.

5. On behalf of the Appellants it is submitted that once the Company Petition

::: Downloaded on – 09/06/2013 15:59:24 :::
4

was disposed of by consent terms the question of the Company being indebted would

not arise and consequently no application for restoration of the Company Petition

would lie. A Company Petition is not a means to recover money and such an

application would not be maintainable. It is further submitted that after the consent

terms there was a MoU between the Appellants and Respondents whereby the

Respondents inter alia agreed to accept from the Appellant a sum of Rs.15.00 lacs as

full and final settlement. It is, therefore, submitted that the cause of action no longer

survives and in these circumstances the Company Court could not have allowed the

application for restoration of the Company Petition and consequently for

appointment of Liquidator.

In support of his contention learned Counsel for the Appellants has firstly

relied on the Judgment of a single Judge of the Karnataka High Court in the case of

Indo Swiss Jewels Ltd. vs. HMT Watches Ltd. I.L.R. 2010 Kar.215. In that case

what the learned single Judge of the Karnatka High Court amongst others was

considering was the effect of a suit filed and which was pending and independently

maintenance of the Company Petition. The learned Judge held that pendency of a

suit is not a bar to the maintainability of a winding up petition. However, the

decision in the suit is a matter to be taken into consideration before an order of

winding can be made in the Company Petition since filing of the suit for recovery of

money due from the company in which adjudication takes place after recording of

evidence would also be the very basis of filing of the Petition seeking winding upon

on account of inability to pay debt of a just and reason. In our opinion, this judgment

would not be applicable as in the instant case by the consent terms the company itself

admitted the liability to the petitioner, the appellant herein.

::: Downloaded on – 09/06/2013 15:59:24 :::
5

The learned Judge also noted that the petition for winding up with a view to

enforcing payment of disputed debt is an abuse of the process of the Court and it

cannot be gainsaid that an order admitting a winding up petition and resultant order

for inviting claims from the respective parties by public notice, is in many cases from

commercial point of view, the business point of view, from the marketability point of

view and also taking into consideration the interest of the work force not less

injurious than an order of winding up. In the instant case, however, we are clearly of

the opinion that the principle would not apply as the company petition had already

been admitted.

9.

Strong reliance was placed on the judgment of a learned single Judge of the

Gujarat High Court in the case of Gujarat State Financial Services Ltd. vs.

Amar Polyester Ltd., 1998 (1) G.L.R. 734. In that case also consent terms were

filed and there was a breach. Amongst others the question before the Court, was

whether in a case where consent terms were filed and there was a breach of payment

of instalment and considering the clause for revival, whether the Company Petition

could be restored. In that case the company was also before the B.I.F.R.

The learned Judge held that when a creditor enters into an agreement with the

debtor and accepts to receive its debt in installments, then that conduct of creditor

itself shows that the claim of the creditor that the debtor is not in a position to satisfy

its debts is not correct and that the conduct of the debtor may amount to fresh cause

of action. The learned Judge further observed that the foundation for the

proceedings under the Companies Act is the inability of debtor to pay its debt.

Therefore, when the creditor by his own conduct accepts the position that the debtor

will be in a position to satisfy its debt by entering into consent terms by his own

::: Downloaded on – 09/06/2013 15:59:24 :::
6

conduct, shows that no cause of action survives. The moment the creditor enters

into consent terms there is nothing to proceed within the Company Petition. In the

circumstances the Court held that merely because there is a term in the consent terms

giving liberty to revive the proceedings it will not change the law and will not give

right to the creditor to ask the Court to revive the proceeding.

It will not be possible for us to accept the proposition of law as set out by the

learned Judge of the Gujarat High Court. No doubt the consent terms are an

agreement between the parties on which is superimposed the seal of the Court and to

that extent it is not a judgment of the Court. The Agreement, however, is not one

sided. Both parties mutually agreed that the petition will not be proceeded with as

the company is given an opportunity to pay its debts. The Creditor accepts the offer

of the company on the condition that if the installments are not paid within time the

proceedings would continue. In other words both parties are aware that the

proceedings are not closed and that the company petition would revive in the event

there is a default in terms of the consent terms. In our opinion, the company cannot

take advantage of its own wrong, more so as in this case where the creditor went out

of its way even to reduce its claim. A cheque which was issued by the company was

dishonoured, thus clearly indicating the company’s inability to pay. In our opinion,

in such a case, there is no change of cause of action. The cause of action is the cause

based upon which the Company Petition was filed and the company petition

admitted. Only further proceedings were not taken in view of the consent terms.

Once a company petition is admitted and consent terms were filed, on failure to

comply with the consent terms the company petition has to be proceeded with.

1o. Reliance is also placed on the judgment of the Full Bench of the Allahabad

::: Downloaded on – 09/06/2013 15:59:24 :::
7

High Court in the case of Mohiuddin vs. Mt. Kashmiro Bibi, AIR 1933 Allahabad

252. The learned Full Bench was considering an issue arising in a proceeding in

execution and the effect of an agreement which contains a penal clause and whether

that can be gone into by the Executing Court. The learned Counsel sought to contend

that the clause of default is penal clause and in these circumstances that clause shall

not be given effect to. In our opinion, it is not possible to apply that proposition to

the Company Petition. The clause for revival of the petition cannot be said to be

penal clause. In that context the judgment in Mohiuddin (supra) is clearly

distinguishable.

11.

On the facts and circumstances of the case, we are clearly of the opinion that

the learned Judge was within jurisdiction in restoring the company petition and

appointing Official Liquidator.

12. In the light of that we find no merit in this Appeal which is accordingly

dismissed but with no order as to costs.

     ( R.V.MORE, J.)                                           (F. I. REBELLO, J.)






                                                        ::: Downloaded on - 09/06/2013 15:59:24 :::