REPORTABLE
IN THE SUPREME COURT OF INDIA
CIVIL APPELLATE JURISDICTION
CIVIL APPEAL NO. 4271 OF 2008
ARISING OUT OF
SPECIAL LEAVE PETITION (CIVIL) NO. 21123/2007
FCS SOFTWARE SOLUTIONS LTD. ... APPELLANT
VERSUS
LA MEDICAL DEVICES LTD. & ORS. ...RESPONDENTS
J U D G M E N T
C.K. THAKKER, J.
1. Leave granted.
2. The present appeal is filed by the
appellant against an order passed by the
Division Bench of the High Court of Punjab &
Haryana on October 15, 2007 in Company Appeal
No. 10 of 2006. By the said order, the Division
Bench of the High Court dismissed the appeal
filed by the appellant-herein and confirmed the
order passed by the Company Judge on February
2
16, 2006 in Company Application No. 178 of 2005
in Company Petition No. 42 of 1999.
3. Few facts of the case are that La
Medical Devices Ltd.-respondent NO. 1 went into
liquidation. Official Liquidator was appointed
by the Court who is joined as Respondent No. 1
in the present proceedings. In view of the
liquidation of the Company and dues to be paid
by it, proceedings were initiated for sale of
property of the Company. Sale notice was issued
by the Company Court on October 19, 2004 which
was published in various newspapers inviting
sealed tenders for the sale of property of the
Company situated at NOIDA (U.P.). Twelve bids
were received which were opened on November 16,
2004. The bid of the appellant for Rs.1.47
crores for immovable as well as movable
property was the highest. One of the creditors,
namely, Pradeshiya Industrial and Investment
Corporation of U.P. Ltd. (PICUP) granted `no
objection’ to the sale-price. Since the
appellant was the highest bidder, it wrote a
3
letter to the Official Liquidator on December
19, 2004 followed by a reminder dated January
20, 2005 requesting him to expedite the process
and issue letter of acceptance of the offer of
the appellant so that possession of the Unit
can be given to the appellant and the property
could be made ready for commencement of
production. It is the case of the appellant
that there was no reply by the Official
Liquidator to the appellant. The appellant,
therefore, wrote a letter to the Company Judge
on January 27, 2005, complaining that though it
was the duty of the Official Liquidator to
accept the highest offer submitted by the
appellant, no action had been taken by the
Official Liquidator and there was delay in the
process of finalization of acceptance of bid.
The appellant also complained about the threat
administered by the Official Liquidator.
According to the appellant, thereafter on
February 15, 2005, the Official Liquidator
accepted the bid of the appellant for Rs. 1.47
4
crores for immovable property. The appellant on
its own had forgone its claim of leased
machinery. The Official Liquidator also
instructed the appellant to deposit 25% of the
bid amount for immovable property within
fifteen days. The appellant, however, deposited
the said amount on the same day, i.e. February
15, 2005. According to the appellant, the
Company Judge having found the auction in
accordance with law and for adequate price and
there being no other objection, confirmed the
auction sale in favour of the appellant-Company
on March 24, 2005. The Company Judge also
directed the Official Liquidator to hand over
possession of the Unit by executing sale deed
in favour of the appellant after receiving full
and final payment within one month. The
Official Liquidator conveyed the appellant
vide his letter dated April 4, 2005 that an
order was passed by the Company Judge in favour
of the appellant. The appellant was also asked
to deposit the rest of the amount immediately.
5
On receiving the letter dated April 4, 2005
from the Official Liquidator, the appellant
deposited the remaining amount on April 12,
2005. The appellant thereby became entitled to
receive possession and execution of sale deed
in respect of immovable property of the
Company. By a communication dated April 21,
2005, the Official Liquidator informed the
appellant that possession of the property would
be handed over to the appellant on May 6, 2005
at 11.30 a.m.
4. According to the appellant, thereafter
the Official Liquidator did not act legally and
in accordance with law. On May 6, 2005, though
the officers of the appellant waited at the
site for getting possession of the property,
neither the Official Liquidator nor his
representative turned up to hand over
possession of the property to the appellant.
The appellant-Company, hence, sent a
telegraphic notice to the Official Liquidator
and requested him to immediately comply with
6
the order of the Company Judge confirming sale
and handing over possession to the appellant.
Instead of complying with the order of the
Court and handing over possession of the
property, the Official Liquidator sent a letter
purported to have been written on May 5, 2005,
stating therein that possession would not be
given to the appellant on May 06, 2005 as
higher bid of Rs.1.55 crores had been received
and order for handing over possession to the
appellant had been stayed by the Hon’ble Court.
The appellant made enquiries and it was found
that it was at the instance of the Official
Liquidator himself that Company Application No.
178 of 2005 before the Company Judge was moved
and he created obstruction in delivery of
possession of property to the appellant on the
alleged ground that he had received higher
offer. The appellant stated that other two
persons also offered more amount. The
appellant, in the circumstances, filed Company
Application NO. 407 of 2005 under Rule 9 of the
7
Company Court Rules, 1959 read with Section 151
of the Code of Civil Procedure, 1908 stating
therein that it had paid full amount, sale was
confirmed and in spite of the order by the
Company Judge, possession had not been handed
over to the appellant. A prayer was made to
direct Official Liquidator to hand over
possession of property to the appellant.
Meanwhile other offers were also received by
Official Liquidator. One Satish Choudhary
offered an amount of Rs.2.10 crores. Keeping in
view all the facts, the learned Company Judge,
vide his order dated February 16, 2006 directed
re-sale of property by issuing fresh
advertisement in the newspapers mentioned in
the order. It was also observed that the
reserve price would be fixed at Rs.2.10 crores.
Tenders should reach in the office of Official
Liquidator latest on March 22, 2006, and would
be opened in Court at 1.45 p.m. on March 23,
2006 and inter-se bidding would be permitted at
that time.
8
5. In pursuance of the above direction,
advertisement was issued. Official Liquidator
received offers. The highest offer was by Nice
Society-respondent No. 3 herein for Rs.3.5
crores and in the circumstances, bid of
respondent No. 3 was accepted. The appellant in
the meanwhile challenged the order of the
Company Judge and, as observed earlier, the
appeal was dismissed by the Division Bench. It
is this order which is challenged in the
present appeal.
6. Notice was issued by this Court on
February 23, 2007. Affidavits and further
affidavits were filed thereafter. Considering
the nature of litigation, the Office was
directed to place the matter for final hearing
on a non-miscellaneous day and that is how the
matter has been placed before us.
7. We have heard the learned counsel for
the parties.
8. The learned counsel for the appellant
contended that the Company Judge as well as the
9
Division Bench of the High Court were wholly
wrong in setting aside the auction sale in
favour of the appellant. It was submitted that
pursuant to sale notice, tenders were invited,
twelve persons offered their bids. The bid of
the appellant was highest. In consonance with
law, therefore, the said bid was accepted and
the appellant deposited amount of 25% as
required by law. It also paid the remaining
amount of 75%. Sale was confirmed in favour of
the appellant and direction was issued by the
Company Judge to the Official Liquidator to
hand over possession of the property to the
appellant. The Official Liquidator, however,
with mala fide intention and oblique motive,
refused to do so.
9. According to the counsel, once the bid
was accepted and sale was confirmed, it could
not be set aside except on the grounds of
fraud, material irregularity, etc. It is not
even the case of the Official Liquidator,
submitted the counsel, that there was fraud or
1
material irregularity in sale and hence, sale
could not have been set aside. It was urged
that the only ground put forward by the
Official Liquidator was that he had received a
higher offer of Rs.1.55 crores from another
person. The said offer was received after about
seven months. The difference in price was
5.44%.
10. According to the counsel, judicial
notice can be taken that price of real estate
increases day by day and increase of 5% after
seven months could not justify the Court in
setting aside auction sale which was conducted
in consonance with law. On that ground alone,
therefore, both the orders are liable to be set
aside by ordering handing over possession of
property to the appellant.
11. It was also submitted that mala fide
action on the part of the Official Liquidator
was apparent and from the records and
proceedings, it was clearly established. On May
6, 2005, the officers of the appellant remained
1
present at the site to accept possession, but
the Official Liquidator did not come. A letter,
said to have been written on May 5, 2005 was
received by the appellant belatedly wherein the
only ground given by the Official Liquidator
was that he had received a higher bid of Rs.
1.55 crores and the Company Judge had issued
stay order. The so-called order passed by the
Company Judge was also not sent along with the
letter.
12. It was alleged that the Official
Liquidator did not hand over possession since
the appellant did not oblige him by succumbing
to his demands. It was asserted that against
the said Official Liquidator, the Central
Bureau of Investigation (CBI) had instituted
proceedings alleging corruption and he was also
arrested in that connection.
13. Regarding bid of respondent No.3-
Society for Rs.3.5 crores, it was submitted
that it is well settled that auction sales
cannot be set aside on the ground that higher
1
offers are received from other bidders after
confirmation of sale. If this is allowed and
sales are set aside, there is no end to it. In
absence of illegalities or material
irregularities, credibility of court sales
cannot be doubted nor such sales be set aside.
If price is the only consideration, today the
property is worth Rs.5.5 crores. In that case,
sale in favour of respondent No.3 should also
be set aside and fresh auction must be ordered.
14. It was stated that the appellant was a
bona fide purchaser. It was not even the
allegation of the Official Liquidator or any
other bidder that highest bid of the appellant
for Rs.1.47 crores was in any way improper,
insufficient or inadequate. The appellant,
hence, cannot be deprived of the fruits to
which it was otherwise entitled to. On all
these grounds it was submitted that the order
passed by the courts below deserve to be set
aside.
1
15. On behalf of the Official Liquidator,
an affidavit is filed. It may, however, be
stated that the present incumbent is different
than the one who was in of the office at the
relevant time. The deponent denied the
allegations levelled by the appellant but
stated that in view of the higher offer
received by the then Official Liquidator and
stay granted by the Company Judge, possession
was not handed over to the appellant and the
said action could not be said to be illegal or
contrary to law. It was stated that as per the
order of the Company Judge, fresh tenders were
invited and in the said process, respondent No.
3-Society offered Rs.3.5 cores which was
accepted and no interference is called for.
16. A counter affidavit is also filed by
respondent No. 3 stating that the appellant had
not approached the Court with true and full
facts. Sale notice which was issued on October
19, 2004 was incomplete and invalid. It did not
state valuation of movable and immovable
1
properties. Reserve price was also not fixed.
No inventory of plant and machinery was made.
There was no full description of movable
properties. Necessary material was not made
available at the site nor in the office of the
Official Liquidator. In view of those
irregularities, the property could not fetch
fair price. When all the above defects were
brought to the notice of the Company Judge, the
Company Judge was satisfied that the process
undertaken was not proper and hence fresh bids
were invited.
17. It was also submitted that no formal
order of confirmation in favour of the
appellant was at any time made by the Court.
But even if it is assumed for the sake of
argument that the order of the Company Judge
issuing direction to the Official Liquidator to
hand over possession to the appellant can be
said to be an order of confirmation, it would
not take away the power of the Company Judge to
invite fresh tenders if sale was not held in
1
accordance with law. Moreover, if auction sale
was confirmed by the Court on March 24, 2005,
the appellant was bound to pay the remaining
amount of 75% before 15th day of confirmation.
Admittedly, the appellant failed to pay the
remaining amount within the stipulated period.
It, therefore, cannot claim any benefit on the
basis of such auction sale.
18. The counsel urged that even otherwise
this Court has held in several cases that the
Court has power to set aside even confirmed
sale if it is satisfied that the property would
have fetched higher price. The approach of the
Court in such matters is to ensure that the
property must fetch maximum price which would
benefit the Company in clearing its dues and
liabilities towards its creditors, contributors
and workers. In the final analysis, the auction
sale in favour of respondent No. 3 for an
amount of Rs.3.5 crores which was substantially
higher than the bid of the appellant for
Rs.1.47 crores may not be interfered with.
1
19. It was further stated that when
respondent No. 3 made an offer of Rs.3.5 cores,
the Court, in fairness, extended opportunity to
the appellant if it wanted to participate in
the proceedings and willing to offer higher
price. The appellant, however, refused to take
part as also refused to pay anything more than
what was offered earlier. It is, therefore, not
open to the appellant to complain and insist to
get ownership rights and possession of property
for Rs.1.47 cores.
20. It was stated that respondent No. 3
has paid full amount, got sale deed executed in
its favour and had spent substantial amount
thereafter and on that ground also, the Court
may not exercise discretionary and equitable
jurisdiction under Article 136 of the
Constitution.
21. Having heard the learned counsel for
the parties, in our opinion, no case has been
made out by the appellant against the order
passed by the High Court. From the facts stated
1
above, it is clear that in November, 2004, the
bid of the appellant was highest and was
accepted by the Official Liquidator. But it is
also clear that certain facts which were
necessary to be brought to the notice of
intending purchasers were not set out in the
proclamation of sale nor were disclosed at the
time of sale notice. They related to valuation
of movable and immovable properties, fixation
of reserve price, non-inventory of plant and
machinery, etc. The attention of the Company
Judge was invited by other bidders by filing
Company Applications. The Company Judge
considered the objections and having prima
facie satisfied, ordered fresh auction. We find
no illegality in the said approach. When fresh
bids were received, it was found that the
highest offer was of respondent No. 3-Society
which was of Rs.3.5 crores. The Company Judge
extended an opportunity to the appellant to
raise its bid. It, however, appears that the
1
appellant was adamant to get the property for
Rs.1.47 crores on the ground that the said
offer was highest and all the proceedings taken
by the Official Liquidator and Company Judge
thereafter were totally illegal and unlawful.
In our opinion, the respondents are right that
in such cases, the approach of the Company
Judge should be to get highest price so as to
satisfy maximum claims against the Company in
liquidation. The procedure followed by the
Company Judge, therefore, cannot be said to be
illegal.
22. It may be observed at this stage that
even before the Division Bench, such
opportunity was afforded to the appellant to
raise its bid but it was not availed of by the
appellant.
23. The Division Bench, in the impugned
order, noted;
“Even during the course of proceedings
in this appeal, we had specifically
asked the learned counsel for the
appellant as to whether the appellant
1was willing to go for inter-se bidding
to which he flatly declined”.
24. In this connection, we may refer to
some of the decisions of this Court to which
our attention has been invited.
25. In M/s Navalkha & Sons v. Sri Ramanya
Das & Ors., 1969 (3) SCC 337, it was held by
this Court that the principles which should
govern confirmation of sale are well-settled.
Where the acceptance of the offer by the
Commission is subject to confirmation of the
Court, mere acceptance of offer by the
Commission would not confer vested right to the
property in favour of the bidder. Condition of
confirmation by Court operates as a safeguard
against the property being sold at an
inadequate price, whether or not it is a
consequence of any irregularity or fraud in the
conduct of the sale. It is the duty of the
Court to satisfy itself about the proper
valuation. But once the Court comes to the
conclusion that the price offered is adequate,
2
no subsequent higher offer can constitute a
valid ground for refusing confirmation of the
sale or offer already received.
26. In Kayjay Industries (P) Ltd. v. M/s
Asnew Drums (P) Ltd. & Ors., (1974) 2 SCC 213,
this Court held that it is the duty of the
Court to accept the highest bid and the Court
is not bound to go on adjourning the sale on
the basis of valuation report. Referring to and
relying on Navalkha, the Court stated that in
public sales, the authority must protect
interest of the parties keeping in view the
fact that a Court sale is a forced sale and,
notwithstanding the competitive element of
public auction, the best price is not often
forthcoming.
27. In Union Bank of India v. Official
Liquidator, High Court of Calcutta & Ors.,
(2000) 5 SCC 274, this Court observed that in
auction sale of the property of the Company
which is ordered to be wound up, the Company
Court acts as a custodian for the interest of
2
the Company and its creditors. It is the duty
of the Company Court to satisfy itself as to
reasonableness of price by disclosing valuation
report to secured creditors of the Company and
other interested persons. It was further held
that the Court should exercise judicial
discretion to ensure that sale of property
should fetch adequate price. For deciding what
would be reasonable price, valuation report of
an expert is essential. The Company Judge
himself must apply his mind to the valuation
report. The Court observed that the High Court
did not interfere with the auction sale on the
ground of sympathy for the workers which was
not proper. The auction sale was, therefore,
set aside by this Court and Official Liquidator
was directed to re-sell the property after
obtaining fresh valuation report and after
furnishing copy of such report to secured
creditors.
28. In Divya Manufacturing Company (P)
Ltd. v. Union Bank of India & Ors., (2000) 6
2
SCC 69, this Court held that even confirmed
sale can be set aside. In that case, highest
bid by a party was accepted by the Court and
the sale was confirmed, but before possession
was delivered to the auction purchaser and
execution of sale deed, other parties offered
much higher price. The High Court required the
subsequent bidders to deposit an amount of 25%
which was done. Considering the facts in their
entirety, the High Court set aside the
confirmation of past highest bid. The said
action was challenged in this Court.
29. This Court held that in an appropriate
case, even confirmed sale can be set aside.
The Court in this connection, relied upon
earlier two decisions in LICA (P) Ltd. (1) v.
Official Liquidator, (1996) 85 Comp Cas 788
(SC) and LICA (P) Ltd. (2) v. Official
Liquidator, (1996) 85 Comp Cas 792 (SC).
30. The learned counsel for the appellant
is no doubt right in submitting that in Divya,
there was a specific condition (Clause 11)
2
which empowered the Court to set aside
confirmed sale “in the interest of creditors,
contributors and all concerned and/or public
interests”.
31. But the Court put the matter on
principle and stated;
“It is the duty of the Court to see
that the price fetched at the auction
is an adequate price even though
there is no suggestion of
irregularity or fraud”.
(emphasis
supplied)
32. It proceeded to observe;
“Confirmation of the sale by a Court
at grossly inadequate price, whether
or not it is a consequence of any
irregularity or fraud in the conduct
of sale, could be set aside on the
ground that it was not just and
proper exercise of judicial
discretion. In such cases, a
meaningful intervention by the Court
may prevent, to some extent,
underbidding at the time of auction
through Court”. (emphasis supplied)
33. In Gajraj Jain v. State of Bihar &
Ors., (2004) 7 SCC 151, this Court reiterated
that in absence of valuation report and reserve
2
price, the auction sale becomes only a
pretence. If there is no proper mechanism and
if the intending purchasers are not able to
know details of the assets or itomised
valuation, auction sale cannot be said to be in
accordance with law. If publicity and maximum
participation is to be attained, all bidders
must know the details of the assets and the
valuation thereof.
34. In the present case, it was alleged
that there were several irregularities in the
first auction. The tender notice did not state
valuation of movable and immovable property;
reserve price was not fixed, inventory of plant
and machinery was not made available, etc. If
on consideration of these facts, the Company
Judge ordered fresh auction, in our considered
opinion, no complaint can be made against such
action.
35. In our opinion, the submission of the
learned counsel for respondent NO. 3 is also
well-founded that when its highest bid of
2
Rs.3.5 crores was accepted, opportunity was
afforded to the appellant. It, however, did not
avail such opportunity. The counsel is also
right in referring to subsequent events that
after the fresh auction, sale deed was
executed, possession was handed over to
respondent No.3, it had incurred expenses. If
at this stage, the sale is set aside, serious
prejudice will be caused to respondent No. 3-
Society.
36. At the same time, however, from the
facts it is clear that the appellant’s bid was
accepted in November, 2004. Immediately, it had
deposited 25% amount. The appellant also
deposited remaining amount of 75% on April
12/13, 2005. It would, therefore, be
appropriate if we direct respondent No. 3 to
pay an amount of Rs.30 lacs to the appellant
which in our opinion would serve the ends
of justice. Payment of Rs.30 lacs will serve
as a “solatium to the purchaser for his
trouble and disappointment for the loss of that
2
which is perhaps a good bargain”. [Vide Chundi
Charan v. Bankey Behary, (1899) ILR 26 Cal 449
(FB)].
37. Before parting, we may clarify that
serious allegations have been levelled by the
appellant against the then Official Liquidator.
It was also stated that Central Bureau of
Investigation (CBI) has instituted criminal
proceedings alleging corruption against the
Official Liquidator and he was arrested. We are
disposing of the present appeal as in our
opinion, the order passed by the Company Jude
and confirmed by the Division Bench of the High
Court are in consonance with law. But we may
not be understood to have expressed any opinion
on the allegations levelled by the appellant
against the Official Liquidator. As and when
the matter comes up for consideration before an
appropriate Court/Authority, it will be decided
on its own merits irrespective of the disposal
of this appeal by us.
2
38. For the foregoing reason, the appeal
is partly allowed to the extent indicated
above.
………………………………………J.
(C.K. THAKKER)
New Delhi, ………………………………………J.
July 9, 2008. (D.K. JAIN)