High Court Rajasthan High Court

Bhagwan Das Gopal Prasad vs Ashoka Oil Product (P.) Ltd. on 15 March, 2002

Rajasthan High Court
Bhagwan Das Gopal Prasad vs Ashoka Oil Product (P.) Ltd. on 15 March, 2002
Equivalent citations: 2003 41 SCL 164 Raj
Author: S Keshote
Bench: S Keshote


ORDER

S.K. Keshote, J.

1. This application is filed by the applicant under Rule 9 of the Companies (Court) Rules, 1959. It is prayed therein that the Official Liquidator be directed to examine the claim on merit expcditiously and quash and set aside the same.

2. The facts which lead to file this application are that respondent-company is stated to be indebted of the applicant for Rs. 5,57,000 for the goods supplied to it. It is stated that the dues have been admitted by the respondent. The respondent failed to pay the amount, hence later filed the petition for winding up against the respondent-company. The respondent-company has been ordered to be wound up by the court under order dated 23-3-1991.

3. In para No. 3 of the application the applicant has stated that he had preferred his claim before the Official Liquidator. In para No. 4 of the application it has been stated that he learnt that Rajasthan Rajya Vidhyul Prasaran Nigam Ltd. has lodged a claim for payment of Rs. 2,70,000. The said claim of the Nigam is stated to be barred by law of limitation according to the information available to the applicant. The applicant has further stated that otherwise also the claim of the Nigam is invalid.

4. Having heard learned counsel for parties, I am satisfied that the application is not only misconceived and misplaced but ill advised one.

5. Any person who has a claim against the company, which is ordered to be wound up by the court, has a right to lodge the claim before the Official Liquidator. The applicant failed to show any provision from the Companies Act, 1956 or Companies (Court) Rules, 1959 that the Official Liquidator has no option except to accept the same. When no such provision is under the Companies Act, 1956, or Companies (Court) Rules, 1959, on receipt of claim by the Official Liquidator it has to be scrutinized and adjudicated upon by the Official Liquidator. In case the claim lodged by claimant is frivolous, baseless or fraudulent or dishonest all these points are to be considered and decided. The applicant has no locus standi to file such application.

6. The law is very clear and if the applicant is ignorant of the same it is not a ground for interference of this court in the matter. If the applicant has any objection against the claim of the Nigam, he may send his objection to Official Liquidator. But the action of the applicant to approach this court in this application is wholly unreasonable and untenable. This application is nothing but only an attempt on the part of the applicant to delay the proceeding and to consume precious and valuable time of the court which is already heavily burdened with the work. It is the duty of the litigant to examine its matter before filing the same in the court.

7. As a result of aforesaid discussion, this application fails and is hereby dismissed.

8. In the facts of this case, I am satisfied that exemplary cost is to be imposed on the applicant. Accordingly the applicant is directed to pay Rs. 1,000 to the Official Liquidator forthwith.