Bombay High Court High Court

Automobiles vs The Official Liquidator Of … on 13 July, 2009

Bombay High Court
Automobiles vs The Official Liquidator Of … on 13 July, 2009
Bench: A.M. Khanwilkar
                                        1


           IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                             
               ORDINARY ORIGINAL CIVIL JURISDICTION




                                                     
              COMPANY APPLICATION NO.338 OF 2009
                             IN
                COMPANY PETITION NO.345 OF 2006




                                                    
                            WITH
     OFFICIAL LIQUIDATOR'S REPORT DATED 24TH MARCH, 2009


    Wasan Realtors Pvt.Ltd. C/o Wasan            )




                                       
    Automobiles, Mumbai Agra Raod,               )
    Nasik, Maharashtra.  ig                      )             ..Applicant.

    V/s.
                       
    The Official Liquidator of M/s.Meltron       )
    Semconductors Ltd.(in Liquidation), having   )
    his office at Bank of India Building, 5th    )
      


    floor, Mahatma Gandhi Road, Mumbai.          )             ..Respondent.

Mr.Riyaz I. Chagala with Mr.H.K.Sudhakara i/b. M/s. Khaitan & Co. for
the Applicant.

Mr.C.N.Mehta for security agency.

Mr.P.K.Samdani, Sr.Counsel a/w. Mr.P.Ramarao, O.L. & Mr.Vishwajeet
Sawant for Official Liquidator.

CORAM: A.M.KHANWILKAR,J

DATE : JULY 13, 2009.

::: Downloaded on – 09/06/2013 14:46:44 :::
2

P.C.:

1. By this order I propose to dispose of the Application preferred

by the Auction Purchaser as well as the Official Liquidator’s Report

dated 24th March, 2009 together.

2. Briefly stated, pursuant to the direction issued by the

Company Judge, the movable and immovable assets of the Company in

liquidation were put up for auction. On the basis of inventory and

valuation report submitted by Yardi Prabhu Consultants Pvt.Ltd. dated 1st

March, 2008, reserved price of the assets put for sale was fixed at Rs.15

crores. The valuer had given break-up of fair market value of the

movable assets as Rs.24,85,000/-. He assessed realizable sale value of

the movable assets at Rs.22,36,000/- and distress sale value thereof as

Rs.19,88,000/-. Insofar as the immovable property is concerned, the

valuer assessed fair market value thereof at around Rs.14,69,00,000/-.

The movable assets included plant, machinery, furniture and fixtures,

whereas immovable assets consisted of land and building lying and

situated at Plot No.B-1, M.I.D.C. Ambad, Mumbai-Agra Road, Nasik,

admeasuring 27880 sq.mtrs. However, the Company Judge ordered sale

of movable and immovable properties of the Company in liquidation as

::: Downloaded on – 09/06/2013 14:46:44 :::
3

one lot and fixed the Reserved Price thereof at Rs.15 Crores and EMD

amount at 25% being Rs.3,75,00,000/-.

3. Before we proceed further, it would be apposite to advert to

the description of the condition of the movable assets on the date of

inspection and valuation made by the valuers in their report before the

auction. It is stated that “all the machineries are out of order and in static

condition as on the date of the visit”. Against column “whether the

Machinery is to be scrapped. Major repairs and replacement value”, it is

stated that “all the machineries are in rusted and dusted condition and

many are to be scrapped”. It is further mentioned that “it is difficult to

ascertain the residual life of the machineries, as no invoices are produced

to know the date of purchase and performance warranty given by the

suppliers”. It is also mentioned that “the replacement cost of the

machines can not be ascertained in the present case, as the details of all

machines are not available. Perhaps keeping in mind the description or

the condition of machineries, the Company Judge thought it appropriate

to put up both the movable and immovable assets for sale as one lot.

Accordingly, publication of sale notice was ordered, pursuant to which

the Auction Purchaser participated in the bid. The sale notice clearly

mentioned that the terms and conditions of the sale of immovable and

::: Downloaded on – 09/06/2013 14:46:44 :::
4

movable assets alongwith valuer’s inventory can be obtained from the

office of the Official Liquidator, High Court, Mumbai on any working

day during office hours on payment. The terms and conditions of sale

clearly provided that the stated assets were to be sold on “As is Where is

and Whatever there is basis”. Amongst other, clause-20 of the terms and

conditions of the sale clearly provides that the properties are being sold

on “As is Where is and Whatever there is basis” and the purchaser shall

not be entitled to raise any objection as to quality, quantity,

misdescription, area, boundary or title, as the same are believed to be and

shall be taken as correct and if any error or misstatement or omission if

discovered in the particulars of the assets, the same shall not annul the

sale nor shall be entitled to any compensation from the Official

Liquidator. Inspite of such condition, the Auction Purchaser participated

in the bid process and gave his composite offer with full knowledge

about the condition of the movable assets lying at the site. Valuation

given by the Auction Purchaser being the highest offer in the sum of Rs.

17.05 Crores and in excess of the Reserved Price (i.e.Rs.15 Crores), this

Court confirmed the sale in favour of the Applicant/Auction Purchaser on

October 3, 2008 on usual terms and conditions.

4. Thereafter, the Applicant/Auction Purchaser deposited the

::: Downloaded on – 09/06/2013 14:46:44 :::
5

amount of Rs.4,26,25,000/- as earnest money. The Auction Purchaser

was required to pay the balance consideration of Rs.12,78,50,000/- within

30 days from the confirmation of sale i.e. on or before 2nd November,

2008. However, the Applicant/Auction Purchaser could not make the

payment, for which reason took out Company Application praying for

extension of time to pay the balance consideration. The reason cited in

the said application was a candid admission of the fact of inability to pay

the amount due to adverse market condition. The said request was

considered by this Court on 21st November, 2008. This Court showed

indulgence to the Applicant/Auction Purchaser and extended time to

deposit the balance consideration on condition that the Applicant/Auction

Purchaser shall pay interest at the rate of 14% per annum. The Court

further ordered that upon payment of principal amount alongwith interest

specified in the order within extended time(six weeks from 2nd November,

2009), the Official Liquidator shall execute conveyance in favour of the

Applicant in accordance with the terms and conditions of the sale.

However, in case of default, the Official Liquidator shall give effect to

the terms and conditions of the sale including forfeiting EMD amount

already deposited by the Applicant/Auction Purchaser and process the

matter for resale of the property. Pursuant to the order dated 21st

November, 2008, the Applicant/Auction Purchaser deposited amount of

::: Downloaded on – 09/06/2013 14:46:44 :::
6

Rs.4,30,00,000/- on 12th December, 2008 being part of the balance

consideration. The Applicant/Auction Purchaser was obliged to pay the

balance consideration on or before 15th December, 2008. It is the case of

the Applicant that it had made arrangement for the balance consideration

to be deposited before 15th December, 2008. But on 15th December, 2008,

the Applicant/Auction Purchaser was shocked and surprised to learn from

the newspaper published in Nasik on that day which reported massive

theft in the factory premises of the Company(in liquidation). The news

report suggested that various parts of the machineries, cables etc. were

stolen. Further, the Police have registered theft case vide FIR No.660 of

2008 on 14th December, 2008 and arrested some persons in connection

with the said case. According to the Applicant/Auction Purchaser, it

transpired that on account of theft, the plant and machineries were badly

damaged and beyond repair. It is the stand of the Applicant/Auction

Purchaser that because of damage so caused to the plant and machineries,

the Applicant/Auction Purchaser apprehends that it would be difficult to

start the factory after getting possession in the changed circumstances.

Further, it would also cause unwarranted loss and hardship. It is the

case of the Applicant/Auction Purchaser that on account of supervening

circumstances arising after confirmation of sale and before delivery of

property in question, it may not be now possible to the Official Liquidator

::: Downloaded on – 09/06/2013 14:46:44 :::
7

to deliver the property to the Applicant as per the expressed promise

given in the sale notice and the terms and conditions of sale on “As is

Where is and Whatever there is basis” on the date of confirmation of sale,

which was the foundation for negotiation. In other words, it will be no

longer possible to practically fulfill expressed terms and conditions of the

sale as the machineries and other movable properties have become

unusable. It is on this premiss, the Applicant/Auction Purchaser has

approached this Court by way of present Application on 16th March, 2009

praying for the following reliefs.

                           "(a)       This Hon'ble Court be pleased to
      

                           cancel the confirmation of the sale in favour of the
                           Applicants vide order dated 3.1.2008;
   



                           (b)        This Hon'ble be pleased to direct the
                           Official Liquidator, High Court, Bombay to
                           forthwith refund the Earnest Money Deposit of





                           Rs.4,26,25,000/- and further deposit of Rs.
                           4,30,00,000/- deposited by the Applicants and to
                           forgo any claim of interest;

                           (c)          for ad-interim reliefs in terms of prayer





                           (a) to (b) above;

                           (d)           for costs of this Application; and

                           (e)        for such other and further directions as
                           this Hon'ble Court may deem fit necessary and
                           expedient."




                                                        ::: Downloaded on - 09/06/2013 14:46:45 :::
                                         8


5. On the other hand, the Official Liquidator has submitted

report dated 24th March, 2009, which mentions that representation was

received from the Applicant/Auction Purchaser dated 15th December,

2008 sent by Shri Afroz A. Siddique, advocate, interalia stating that they

were to deposit balance amount of Rs.8,49,00,000/- on 15th December,

2008 but due to theft taken place in respect of property purchased by the

Auction Purchaser they have not deposited the balance consideration, as

they wanted to assess the loss of theft and hence requested for a joint

inspection. Initially, Official Liquidator informed the said Advocate by

letter dated 18th December, 2008 expressing inability to accept request so

made. However, a meeting was fixed in the office of the Official

Liquidator on 22nd December, 2008 when the Auction Purchaser,

concerned Security Agency and Secured Creditor pondered over the

further steps to be taken after the theft in the factory premises. In that

meeting, it was decided to take a joint inspection of the factory

premises at Ambad, Nasik on 29th December, 2008. Accordingly, joint

inspection was taken on the stated date and time. The joint inspection

report clearly reveals that on entering the building it was noticed that

several windows of the factory buildings with glass stand were broken

and entire factory was found ransacked and all machineries and other

valued items have been taken away. The report records that during

::: Downloaded on – 09/06/2013 14:46:45 :::
9

inspection it was observed that theft has not taken place in a single day

but over a period of time as is evident from scattered material over the

floor, broken glasses etc. It appears to be an organised act and there was

total failure of the security guards deployed at the said site in

safeguarding the assets of the Company(in liquidation). To assess the

loss and damage on account of such theft, the valuer who had submitted

valuation report on the earlier occasion which was the basis for sale of

the assets was called upon to submit his valuation report. Accordingly,

the said valuer has submitted his report on 21st January, 2009. In his

assessment the realizable value of the machineries now located in the

factory premises as per the opinion and inspection furnished as on the

date of inspection i.e. 29th December, 2008 would be around Rs.

13,66,000/-. This valuation was based on selling price method. Whereas,

the distress sale value would be around Rs.10,93,000/-. Insofar as the

movable assets of the Company(in liquidation) which was in the custody

of police authority, the same have been valued at realizable value of Rs.

2,63,000/- and distress sale value at Rs.2,29,000/-. In other words,

realizable value of the assets lying at the factory as also in the custody of

police authority together would be around Rs.16,29,000/- and distress sale

value thereof would be around Rs.13,22,000/-. During the course of

hearing, a comparative chart was produced. The same is prepared on

::: Downloaded on – 09/06/2013 14:46:45 :::
10

the basis of contents of the subsequent valuation report and compared

with the first valuation report. It is noticed that about seven items of the

aggregate value(as in the first valuation report) of Rs.1,16,500/- are

missing from the site. The chart also gives comparative status of the

original value as given in the first valuation report and the valuation now

done after joint inspection after theft. The difference in value after theft

is also highlighted in the said chart. The other comparative chart

submitted is regarding valuation of seized movable items lying at the

police station(12 items). In other words, the Official Liquidator concedes

the position that there was theft in the factory premises after confirmation

of sale in favour of the Applicant/Auction Purchaser and on account of

which seven movable items have been found missing and movable items

lying on the site and in the custody of the police station taken together are

found in damaged condition in contrast to the condition on the date of

confirmation of sale. In this backdrop, the Official Liquidator has invited

following directions from this Court in his report dated 24th March, 2009.

“(a) In view of paras 13 to 18 above,
whether this Hon’ble Court would be pleased to
determine the loss and damage caused due to the
theft after perusing the original valuation report
and also the aforesaid two valuation reports dated
27.01.09 & 26.02.09 and direct purchaser M/s.

Wasan Realtors Pvt.Ltd. to pay such balance
payment as may be determined with interest @

::: Downloaded on – 09/06/2013 14:46:45 :::
11

14% w.e.f. 2.11.08 to 14.12.08 as per order dated

21.11.08 in Company Application (Lodg.) No.
1183/08.

(b) Whether this Hon’ble Court would be
pleased to direct the security agency i.e. M/s.

Reliable Industrial Services to pay the loss of the

assets due to the theft, as may be determined by
this Hon’ble Court, to the Official Liquidator
within such time as may be fixed since it appears
that the theft was taken place due to the sheer
negligence of security agency as recorded in the

minutes prepared at the time of joint inspection on
29.12.08 as per Exhibit “S”.

(c) Whether this Hon’ble Court would be
pleased to permit Official Liquidator to handover

possession of Lot No.I i.e. the movable &
immovable assets lying and situated at factory
premises Ambad, Nasik to the purchaser M/s.

Wasan Realtors Pvt.Ltd. after receiving the full

and final payment of sale consideration with
interest, as may be determined by this Hon’ble

Court.

(d) Whether this Hon’ble Court may direct
the Police authorities, Nasik to release the seized

goods/machineries lying in their custody, as per
the valuation report dated 26.02.09 to M/s. Wasan
Realtors Pvt.Ltd. as and when they are informed
by Official Liquidator to do so;

                          (e)        Any other and further orders/directions
                          as may be deemed fit and proper."



6. According to the Counsel for the Applicant/Auction

Purchaser, the confirmation of sale of lot No.1 in terms of Order dated 3rd

::: Downloaded on – 09/06/2013 14:46:45 :::
12

January, 2008 should be set aside in toto and the amount deposited by

the Applicant towards earnest money and further deposit should be

refunded to the Applicant. The thrust of the argument is that the

Applicant/Auction Purchaser had participated in the bid on the basis of

representation made in the sale notice and the terms and conditions of

sale as well as first valuation report. The Applicant gave their offer with

a hope that after the sale is confirmed in their favour, they would restart

the factory after taking possession thereof. However, on account of

changed situation, it may not be possible to do so. As a result,

Applicant/Auction Purchaser would suffer unwarranted loss and

hardship. Moreover, the Official Liquidator was not in a position to

fulfill his promise of delivery of movable and immovable assets on “As

is Where is and Whatever there is basis” as on the date of confirmation of

sale. In this background, the Applicant/Auction Purchaser cannot be

forced or compelled to complete the sale and take something which had

never been bid for. To buttress this submission, reliance is placed on the

decision of the Gujarat High Court in the case of O.L.of Mermaid

Chemicals Pvt.Ltd. V/s. Canara Bank and Anr.[2005 CLC 837]. Even in

that case after confirmation of sale, theft had taken place which resulted

in loss and damage to the assets of the Company(in liquidation). The

Court found that the theft was the result of collusive act. On that

::: Downloaded on – 09/06/2013 14:46:45 :::
13

finding, the confirmation of sale was set aside and the assets in question

were ordered to be put up for resale. Counsel for the Applicant/Auction

Purchaser has also relied on the decision of the Apex Court in the case of

Valji Khimji and Co. v/s. Official Liquidator of Hindustan Nitro

Product(Gujarat) Ltd. & Ors. Reported in (2008) 9 Supreme Court Cases

299. In that decision, the Apex Court has observed that merely because

the assets were not in running condition does not mean that the same

were scrap. This decision has been pressed into service to counter the

argument of the Official Liquidator which is founded on the observation

of the valuer in the first report. That report describes the condition of the

machinery as out of order and in static condition. Besides, the said report

states that all the machineries are in rusted and dusted condition and

many are to be scrapped.

7. Be that as it may, the question is whether there is any express

provision empowering the Company Judge to cancel or to set aside

confirmation of sale. The power can be ascribed to Rule 9 of the

Companies(Court) Rules, 1959, which envisages that nothing in the Rules

shall be deemed to limit or otherwise affect the inherent powers of the

Court to give such directions or pass such orders as may be necessary for

the ends of justice or to prevent abuse of the process of the Court. While

::: Downloaded on – 09/06/2013 14:46:45 :::
14

exercising inherent powers, this Court will have to bear in mind the

principles of Ex debito Justitiae to do complete justice to the parties.

While doing so, it may not be out of place to apply the analogy of

circumstances, in which, sale can be cancelled at the instance of the

Auction Purchaser as provided in Order 21 of the Code of Civil

Procedure. Indeed, the only situation carved out by the legislature can be

traced to Rule 89, 90 and 91, as is observed by the Apex Court in the case

of Ganpat Singh(dead) by L.Rs. V/s. Kailash Shankar and ors.[AIR 1987

SC 1443](See para-14). Besides the said provisions, it may be useful to

keep in mind the parameters provided in Rules 77, 78 and in particular,

Rule 90(2) of Order 21 of C.P.C. Rule 77(2) stipulates that on payment

of the purchase-money, the sale shall become absolute. In the present

case, the purchase money has not been fully paid. Thus, it is possible to

contend that the sale has still not become absolute notwithstanding the

order of the confirmation of sale. Nevertheless, so long as the

confirmation of sale operates, the Auction Purchaser would be bound by

the terms and conditions of sale. Rule 78 of Order 21 provides that

irregularity in publishing or conducting the sale of “movable property”

shall not vitiate the sale but the person sustaining any injury by reason of

such irregularity at the hand of any other person may institute a suit

against him for compensation or for the recovery of the specific property.

::: Downloaded on – 09/06/2013 14:46:45 :::
15

We may also keep in mind the principle stated in sub-rule 2 of Rule 90 of

Order 21 which provides that no sale shall be set aside on the ground of

irregularity or fraud in publishing or conducting it unless, upon the facts

proved, the Court is satisfied that the applicant has sustained substantial

injury by reason of such irregularity or fraud. I am conscious of the fact

that Rule 90 deals with irregularity or fraud in publishing or conducting

sale. In the present case, the grievance is regarding supervening

circumstances after the confirmation of sale and not with regard to the

publishing or conducting of sale, as such. Nevertheless, the principle

underlying Rules 77, 78 as also Rule 90 referred hitherto can be borne in

mind while answering the claim of the rival parties. In other words, the

Court will have to consider whether on account of changed situation, the

Applicant/Auction Purchaser has sustained “substantial injury” or that the

loss is so substantial that it would vitiate the process of sale. Moreover,

is it a case where the loss or damage so caused cannot be compensated at

all. In the present case, no doubt the sale is a composite sale of

movable as well as immovable assets. However, it cannot be overlooked

that valuation of movable and immovable assets was done seperately; but

for the purpose of sale, the same were sold as one lot. Ordinarily, in case

of composite sale of movable and immovable assets it may be

impractical for the Court to sever the sale consideration, so as to

::: Downloaded on – 09/06/2013 14:46:45 :::
16

apportion against the value of movable and immovable property. In the

present case, however, it may not be difficult to decipher the ratio of the

value of movable and immovable assets in the proportion of the original

value computed in the first valuer’s report. In any case, as aforesaid,

the issue will have to be addressed keeping in mind the fact that the sale

of “immovable property” was predominant, though a composite sale.

Inasmuch as, the fair market value of immovable property in the first

valuation report was assessed at Rs.14.69 Crores. Whereas, that of

movable assets was assessed only to the extent of Rs.24.84 Lakhs. If the

property to be sold was only movable property and after the confirmation

of sale was to be damaged, causing substantial injury and loss, even then

the question of setting aside the sale would not arise if the value of the

loss so caused could be computed and the party concerned compensated

in that behalf. Such mechanism is provided in Rule 78 of Order 21 of

CPC. In other words, it may not be necessary to straightaway set aside

the order of confirmation of sale on account of damage or loss caused to

the movable assets due to supervening circumstances of theft. Insofar

as the immovable property is concerned, it is nobody’s case that the same

has become unusable or completely damaged due to the supervening

circumstances of theft.

::: Downloaded on – 09/06/2013 14:46:45 :::
17

8. To get over this position, Counsel for the Auction Purchaser

vehementally submitted that the Auction Purchaser had participated in the

bid with the hope that they would restart the factory. This, in my view,

is a tall claim. For, the Applicant/Auction Purchaser company is a

Reality company, obviously dealing in properties. There is nothing on

record to substantiate the position that running of factory or the

business which was conducted by the Company(in liquidation) is within

the permissible scope of activities provided in the Articles of Association

of the Applicant Company. I have no hesitation in taking the view that

the Applicant is using the supervening circumstances as the ploy to resile

from the transaction, as it is not in a position to honour its commitments

for reasons best known to it. The record substantiates the fact that the

Applicant Company was unable to pay the balance sale consideration

within the specified time due to financial problems and more particularly

because of unfavourable market condition for dealing with the property.

In any case, it is on account of the Applicant Company, the date of

delivery of possession stood extended as the balance consideration

remained unpaid. Indeed, the Applicant Company may not be directly

responsible for the supervening circumstances of theft, but the delay in

payment paved way to the said situation. For, on account of non-

payment of balance consideration, delivery of possession of the property

::: Downloaded on – 09/06/2013 14:46:45 :::
18

was postponed. I am therefore, in no way impressed by the argument of

the Applicant/Auction Purchaser that they would suffer unwarranted loss

and hardship on account of damage caused to the movable assets of the

Company.

9. Be that as it may, the question of setting aside the

confirmation of sale in the fact situation of the present case does not

arise. The decision of the Gujarat High Court pressed into service will be

of no avail. No doubt even in that case, after the date of confirmation of

sale, theft took place. As a result of which the property was damaged.

However, in that case the lot sold was only of movable property. With

utmost respect to the view expressed by the Gujarat High Court, I am of

the opinion that cancellation of sale of movable assets due to

supervening circumstances is not the only option known to law. It would

depend on facts of each case. As aforesaid in the present case, the sale

was predominantly one of immovable assets. It is not the case of

Applicant that the value of the immovable assets is in any way depleted

due to theft. Indeed, there was theft of movable assets after the date of

confirmation of sale, keeping in mind the mechanism provided in Rule 78

of Order 21 of CPC, the Auction Purchaser can be compensated for the

loss or damage caused to the property. Counsel for the Official

::: Downloaded on – 09/06/2013 14:46:45 :::
19

Liquidator justly pressed into service exposition of the Calcutta High

Court in the case of Allahabad Bank V/s. Assistant Collector of Customs

reported in 1994(71) E.L.T. 40(Cal). In that case, it was held that

delivery of 41 packets of varying weights of C.R. Coil weighing 169.180

Metric Tonnes in aggregate was to be made as per the advertisement in

the newspapers, but the special officer only offered to sell 177 M.T. of

C.R.Coils. The Court proceeded to give proportionate deduction from the

total sum in relation to the short delivery of items and adjusted the

equities between the parties but did not cancel the sale. Reliance is also

placed on another decision of Calcutta High Court reported in A.I.R.(39)

1952 CALCUTTA 291 in the case of Manmatha Nath Mukherjee v/s.

Jiaul Huq and Ors. In that case, the Court has observed that generally a

sale should be set aside or confirmed in its entirety but this proposition is

subject to certain qualifications, as for instance, the bar of limitation, res

judicata etc. It has adverted to earlier decision of the same High Court in

Amulya Krishna’s case reported in 41 C.W.N.224, which is directly on

the point. In that decision, the Court had dismissed the Application for

setting aside the entire sale and instead confirmed the sale as regards the

share and interest of the Judgment Debtors whose application for such

relief were rejected on the earlier occasion. In substance, it is held that

there was ample authority that it is permissible to set aside the sale in

::: Downloaded on – 09/06/2013 14:46:45 :::
20

part. Reliance has also been placed on the decision of the Travancore-

Cochin High Court reported in A.I.R.(39) 1952 Travancore-Cochin 81 in

the case of Lakshmikutty Amma & Ors v/s. Cheruchikutty and anr. The

Court held that besides establishing irregularities it must also be

established to the satisfaction of the Court that the applicant has

sustained substantial injury by reason of the irregularity or fraud. Even

this Judgment takes the view that setting aside part of the sale, even if

the same was sold as one lot is possible. The fact that the party alleging

fraud and irregularity is obliged to prove factum of substantial injury

caused is also restated by the Apex Court in the case of Jaswantlal

Natvarlal Thakkar vs. Sushilaben Manilal Dangarwala reported in AIR

1991 S.C.770. What is substantial loss can be discerned from the

dictionary meaning given in Oxford Dictionary. It postulates-having

substance, actually existing, not illusory, of real importance or value, of

considerable amount; of solid material or structure, not flimsy, stout.

10. A priori, I have no hesitation in taking the view that the entire

sale need not be set aside even if the claim of the Applicant/Auction

Purchaser that due to theft serious damage has been caused to the

“movable assets” of the Company(in liquidation) were to be accepted as

it is. The next question is, is it possible to quantify the probable loss or

::: Downloaded on – 09/06/2013 14:46:45 :::
21

damage caused to the movable assets. We have already adverted to the

first valuation report which gives graphic description of the condition of

the movable assets when the same were offered for sale. Even if the

Applicant may be justified in contending that the condition that the

machineries were rusted and dusted may not be equated with the scrap,

but it has clearly overlooked the observation in the first valuation report

that many machineries were required to be scrapped. Moreover, the

quantum of loss of movable property has already been evaluated in the

second valuer’s report. The Auction Purchaser cannot be permitted to

question the correctness of the first valuation report because he

participated in the auction process on that basis. On comparison with the

contents of the first report with the second valuation report, it is possible

to identify the missing items as well as the items which are damaged on

account of theft. As aforesaid, the comparative charts prepared on the

basis of two valuation reports handed in by the Counsel appearing for

the Official Liquidator clearly indicate the quantum of loss or damage

caused to the movable assets of the Company(in liquidation) after the

date of confirmation of sale. The Applicant/Auction Purchaser has not

contested the contents of the subsequent valuation report by filing any

affidavit before this Court. The argument of the Auction Purchaser was

however, very specific. He would contend that the confirmation of sale

::: Downloaded on – 09/06/2013 14:46:45 :::
22

be set aside in toto and was not interested in continuing with the

transaction due to changed situation and he cannot be forced to take the

assets in damaged condition, even if the Court were to accept the Official

Liquidator’s suggestion of providing adjustment of the loss or damage

caused to the said property from the sale consideration.

11. For the reasons already mentioned it is not possible to accede

to the argument of the Applicant/Auction Purchaser. Instead, I may

proceed to consider the request of the Official Liquidator to determine the

loss and damage caused due to theft. Going by the second valuation

report in contrast to the first valuation report, it is noticed that about 7

items are found completely missing. The value thereof has been provided

in first valuation report as Rs.1,16,500/-. The movable items which are

lying on the factory premises but have been damaged, have already been

assessed by the valuer in the second report. The difference in value after

theft of the said items have been worked out to Rs.11,71,350/-. The

valuer has also valued the movable items in custody of police station and

has assessed realizable value thereof at Rs.2,63,000/- and distressed sale

value at Rs.2,29,000/-. In the first valuation report, the realizable sale

value of the movable assets at the relevant time was assessed at Rs.

22,36,000/- and distress sale value at Rs.19,88,000/-. As against this,

::: Downloaded on – 09/06/2013 14:46:45 :::
23

valuation of the movable property after theft-realizable sale value thereof

has been assessed at aggregate Rs.16,29,000/-(at factory Rs.13,66,000 +

at Police station Rs.2,63,000/-); whereas distress sale value of the

movable assets after theft has been assessed at aggregate Rs.13,22,000/-

(at factory Rs.10,93,000/- + at police station Rs.2,29,000/-). In other

words, the estimated loss has been specified by the valuer at Rs.

6,66,000/-(Rs.19,88,000/- original distress sale value – Rs.13,22,000/-

distress sale value after theft).

12. There are two ways in which the Applicant/Auction Purchaser

can be compensated. The first proposal made by the Official Liquidator

is to allow adjustment from the sale consideration to the extent of amount

of loss computed by the valuer in the second valuation report as referred

to hereinabove. That can compensate the Applicant to the extent of

probable loss of movable assets due to theft. In that case, it may not be

necessary to cancel the confirmation of sale either in whole or in part.

However, this suggestion is not acceptable to the Applicant/Auction

Purchaser, who wants the confirmation of sale to be cancelled in toto.

The second option suggested by the Official Liquidator is to reduce the

value of the movable assets from the sale consideration of Rs.17.05

Crores. That is possible by keeping in mind the original fair market

::: Downloaded on – 09/06/2013 14:46:45 :::
24

value assessed by the valuer at Rs.24,88,000/- and giving proportionate

increase on account of the bid amount of Rs. 17.05 Crores as against the

Reserved Price of Rs.15 Crores, which comes to 14.134%. In other

words, it would be assumed that the bid amount towards movable assets

was Rs.28,36,229.90 and deduct that amount from the sale consideration

of Rs.17.05 Crores and make Auction Purchaser to pay the balance

consideration. It is further suggested by the Official Liquidator that the

movable assets can then be resold and the loss suffered can be recovered

from the Security Agency. This proposal is made by the Official

Liquidator on the premiss that the Court has power to set aside the

confirmation of sale only in part in respect of the movable assets to adjust

equities between the parties. With regard to the suggestion of the Official

Liquidator to recover the loss to be suffered after resale from the Security

Agency, the Security Agency relies on its affidavit filed in this Court to

contest the charge of inaction or collusion and has disputed its

responsibility to make the good the loss suffered on account of the

theft. However, I will not burden this Judgment with the said aspect and

leave that question to be considered at the appropriate stage a little later

by giving liberty to the Official Liquidator to move further report seeking

necessary directions in that behalf after the issue qua the Auction

Purchaser is finally settled.

::: Downloaded on – 09/06/2013 14:46:45 :::
25

13. As aforesaid, the Auction Purchaser is not inclined to accept

any offer given by the Official Liquidator. According to him, the sale

will have to be set aside as a whole. Ordinarily it would not be possible

to sever sale consideration. However, I find merit in the suggestion given

by the Official Liquidator that in the facts of the present case it may be

possible to apportion the quotient towards movable and immovable on the

assumption which is just and reasonable. If either offer was to be

accepted by the Auction Purchaser, the loss caused on account of the

theft can not only be computed but it is possible to compensate the

Auction Purchaser for such loss. Notably, the second option offered by

the Official Liquidator in no way would cause any prejudice to the

Auction Purchaser. However, it is for the Auction Purchaser to opt for

any of these mechanism within a reasonable time, failing which the

Official Liquidator will have to proceed on the assumption that the

Auction Purchaser is unwilling to fulfill its obligation of paying balance

consideration and taking delivery of the assets. In which case, will have

to proceed with resale of the entire property forthwith by invoking the

terms and conditions of the sale. In the event, the Auction Purchaser

exercises his option within a reasonable time, say, four weeks from today,

the Official Liquidator would compute the actual balance amount of

::: Downloaded on – 09/06/2013 14:46:45 :::
26

consideration payable by the Auction Purchaser and submit further

report for appropriate direction. In that case, the Auction Purchaser

would be liable to pay interest on the outstanding amount in terms of

order dated 21st November, 2008.

14. While parting I may place on record that a disturbing trend is

setting in. In that, after the sale is confirmed by the Court and before the

Auction Purchaser proceeds to take over possession of the property after

making payment of sale consideration, in the intervening period the

movable assets are siphoned off or stolen extensively. Very recently,

similar situation had occurred in case of sale of property of Garware

Nylons Ltd.(in liquidation), but in that case the Auction Purchasers who

happen to be workers of that Company are claiming compensation for the

loss and damage caused. It is easy for the Official Liquidator and the

Security Agency on duty to blame each other. That however, cannot be

countenanced. The accountability has to be fixed and the perpetrators

proceeded against to logical end. Copy of this order be forwarded to the

Secretary, Ministry of Company Affairs, Union of India, New Delhi for

information and necessary action.

15. Accordingly, the Application preferred by the Auction

::: Downloaded on – 09/06/2013 14:46:45 :::
27

Purchaser is rejected; whereas directions are issued in terms of prayer

clauses (a) and (c) of the report on the above terms. Insofar as directions

in terms of prayer clause (b) of the Official Liquidator’s report, the same

is left open with liberty to the Official Liquidator to submit further report

for the same direction. Insofar as, the relief in terms of prayer clause (d)

of the Official Liquidator’s report, the Official Liquidator is authorised to

move appropriate application before the criminal court for release of the

seized

goods, so that the same can be made over to the Auction

Purchaser or resold, as the case may be.

16. Ordered accordingly.

(A.M.KHANWILKAR,J)

::: Downloaded on – 09/06/2013 14:46:45 :::