Loading...

Bombay High Court High Court

Idbi Ltd vs The Official Liquidator on 7 June, 2011

Last Updated on 9 years

| Leave a comment

Bombay High Court
Idbi Ltd vs The Official Liquidator on 7 June, 2011
Bench: Ravi K. Deshpande
                                       1

               IN THE HIGH COURT OF JUDICATURE AT BOMBAY,
                          NAGPUR BENCH, NAGPUR




                                                                            
                                                    
                  Company Application No.110 of 2009
                                  In
                  Company Appeal No.          of 2009




                                                   
    IDBI Ltd.,
    having its registered office at
    IDBI Tower, W.T.C. Complex,
    Cuffe Parade, Mumbai-400 005,
    through its Authorized Officer,




                                             
    B. Srinivasa Rao,
    Deputy General Manager,
    Recovery Department.     ig                  ... Applicant


    Versus
                           
    Official Liquidator,
    High Court of Bombay,
    Nagpur Bench, of Maharashtra
    Explosives Ltd. (In Liqn.).                  ... Non-Applicant
      
   



    Shri S.V. Sohoni, Advocate for Applicant.
    Dr. Anjan De, Advocate for Non-Applicant.





                                       With

                         Company Appeal No.5 of 2009
                                      In
                         Company Petition No.7 of 2001





    Kotak Mahindra Bank Ltd.,
    a banking Company
    incorporated under
    the Companies Act, 1956,
    having its Registered Office
    at 36-38A,
    Nariman Bhavan,
    227, Nariman Point,
    Mumbai-400 021 and
    inter alia, having its office at




                                                    ::: Downloaded on - 09/06/2013 17:18:35 :::
                                        2

    Dani Corporate Park,
    7th Floor, 158 CST Road,




                                                                              
    Kalina, Santacruz (E),
    Mumbai-400 098.                               ... Appellant




                                                      
    Versus


    The Official Liquidator,




                                                     
    High Court of Bombay,
    Nagpur Bench, of
    Maharashtra Explosives Ltd.,
    (In Liqn.).                                   ... Respondent




                                              
    Shri A.S. Jaiswal, Advocate for Appellant.
    Dr. Anjan De, Advocate for Respondent.
                            
                           
                                        With

                          Company Appeal No.9 of 2009
                                       In
                          Company Petition No.7 of 2001
      
   



    IFCI Ltd.,
    A Company incorporated under the
    Companies Act, 1956 and having its
    Registered office at 61, Nehru Place,
    New Delhi.                                    ... Appellant





    Versus


    Official Liquidator,





    High Court of Bombay,
    Nagpur Bench, of Maharashtra
    Explosives Ltd. (In Liqn.).                   ... Respondent


    Shri S.V. Sohoni, Advocate for Appellant.
    Dr. Anjan De, Advocate for Respondent.




                                                      ::: Downloaded on - 09/06/2013 17:18:35 :::
                                       3

                                          With




                                                                             
                    Company Appeal Stamp No.18418 of 2009




                                                     
    IDBI Ltd.,
    having its registered office at
    IDBI Tower, W.T.C. Complex,
    Cuffe Parade, Mumbai-400 005,
    through its Authorized Officer,




                                                    
    B. Srinivasa Rao,
    Deputy General Manager,
    Recovery Department.                         ... Appellant


    Versus




                                                
    Official Liquidator,
    High Court of Bombay,
                            
    Nagpur Bench, of Maharashtra
    Explosives Ltd. (In Liqn.).                  ... Respondent
                           
    Shri S.V. Sohoni, Advocate for Appellant.
    Dr. Anjan De, Advocate for Respondent.
      
   



                                          With

                       Company Application No.84 of 2008
                                      In





                         Company Petition No.7 of 2001


    Kotak Mahindra Bank Ltd.,
    a banking Company incorporated
    under the Companies Act, 1956,
    having its Registered office at





    36-38A, Nariman Bhavan,
    227, Nariman Point,
    Mumbai-400 021, and inter alia,
    having its office at Dani Corporate
    Park, 7th Floor, 158, CST Road,
    Kalina, Santacruz (E),
    Mumbai-400 098.                              ... Applicant


    Versus




                                                     ::: Downloaded on - 09/06/2013 17:18:35 :::
                                          4


    The Official Liquidator,




                                                                                 
    High Court of Bombay,
    Nagpur Bench, Nagpur, of
    Maharashtra Explosives Ltd.




                                                         
    (In Liqn.),
    Old Secretariat Building,
    2nd Floor, Opposite V.C.A. Ground,
    Nagpur.                                       ... Non-Applicant




                                                        
    Shri A.S. Jaiswal, Advocate for Applicant.
    Dr. Anjan De, Advocate for Non-Applicant.




                                               
                                         With

                       Company Application No.377 of 2010
                             ig       In
                         Company Petition No.7 of 2001
                           
    Bank of India,
    A Corporate Constitution under the
    Banking Companies (Acquisition and
    Transfer of Undertakings) Act No.V of
      

    1970, having its Head Office at
    Express Towers, Nariman Point,
   



    Bombay-400 021 and a Branch Office
    amongst other places at Nagpur (Main Branch),
    Bank of India Building, Ground Floor,
    King's Way, Nagpur,
    through Power of Attorney Holder,





    Smt. Nirmala Dhas,Senior Bank Manager.        ...Applicant


    Versus


    Official Liquidator,





    High Court, Nagpur,
    and Liquidator of Maharashtra
    Explosive Limited (In Liqn.),
    having office at New Secretariat
    Building, 2nd Floor, Civil Lines,
    Nagpur.                                       ... Non-Applicant


    Shri Sanjeev P. Deshpande, Advocate for Applicant.
    Dr. Anjan De, Advocate for Non-Applicant.




                                                         ::: Downloaded on - 09/06/2013 17:18:35 :::
                                        5


                                       With




                                                                             
                      Company Application No.146 of 2008
                                     In




                                                     
                        Company Petition No.7 of 2001


    Bank of Maharashtra,
    Head Office at 1501,
    Lokmangal,




                                                    
    Shivaji Nagar,
    Pune-5,
    Branch Office at West High Court
    Road, Dharampeth, Nagpur,
    through its Chief Manager.                    ... Applicant




                                             
    Versus                 
    Official Liquidator,
                          
    High Court, Nagpur, and
    Liquidator of Maharashtra Explosive Limited
    (In Liqn.), having office at
    New Secretariat Building,
    2nd Floor, Civil Lines, Nagpur.               ... Non-Applicant
      
   



    Shri Tushar Darda, Advocate for Applicant.
    Dr. Anjan De, Advocate for Non-Applicant.





                                       With

                      Company Application No.153 of 2008
                                     In
                        Company Petition No.7 of 2001





    IFCI Limited,
    having its Registered Office at
    Earnest House, 8th & 9th Floors,
    Nariman Point, Mumbai-400 021,
    through its Authorized Officer,
    Shri V. Sreekumaran Nair,
    Asstt. General Manager.                       ... Applicant


    Versus




                                                     ::: Downloaded on - 09/06/2013 17:18:36 :::
                                       6




                                                                            
    Official Liquidator,
    High Court of Judicature at Bombay,
    Bench at Nagpur,




                                                    
    2nd floor, East Wing,
    New Secretariat Building,
    Near VCA Ground,
    Civil Lines, Nagpur-440 001.                ... Non-Applicant




                                                   
    Shri S.V. Sohoni, Advocate for Applicant.
    Dr. Anjan De, Advocate for Non-Applicant.




                                             
                                       With

                      Company Application No.530 of 2011
                            ig       In
                        Company Petition No.7 of 2001
                          
    IFCI Limited,
    having its Registered Office at
    Earnest House, 8th & 9th Floors,
    Nariman Point,
    Mumbai-400 021,
      

    through its Authorized Officer,
    Shri V.S. Nair, Asstt. General Manager.     ... Applicant
   



    Versus





    Official Liquidator,
    High Court of Judicature at Bombay,
    Bench at Nagpur,
    2nd floor, East Wing,
    New Secretariat Building,
    Near VCA Ground,
    Civil Lines,





    Nagpur-440 001.                             ... Non-Applicant


    Shri S.V. Sohoni, Advocate for Applicant.
    Dr. Anjan De, Advocate for Non-Applicant.




                                                    ::: Downloaded on - 09/06/2013 17:18:36 :::
                                       7

                                       With




                                                                            
                      Company Application No.154 of 2008
                                     In
                        Company Petition No.7 of 2001




                                                    
    IDBI Bank Ltd.,
    having its Registered Office at
    IDBI Tower, W.T.C. Complex,
    Cuffe Parade,




                                                   
    Mumbai-400 005,
    through its Authorized Officer,
    D. Srinivasa Rao s/o B. Satyanarayana,
    Deputy General Manager,
    Recovery Department.                        ... Applicant




                                             
    Versus                  
    Official Liquidator,
                           
    High Court of Judicature at Bombay,
    Bench at Nagpur,
    2nd floor, East Wing, New Secretariat
    Building, Near VCA Ground,
    Civil Lines,
    Nagpur-440 001.                             ... Non-Applicant
      
   



    Shri S.V. Sohoni, Advocate for Applicant.
    Dr. Anjan De, Advocate for Non-Applicant.





                                       With

                      Company Application No.533 of 2011
                                     In
                        Company Petition No.7 of 2001





    IDBI Bank Ltd.,
    having its Registered Office at
    IDBI Tower,
    W.T.C. Complex,
    Cuffe Parade,
    Mumbai-400 005,
    through its Authorised officer
    B. Srinivasa Rao s/o B. Satyanarayana,
    General Manager,
    Recovery Department.                        ... Applicant




                                                    ::: Downloaded on - 09/06/2013 17:18:36 :::
                                        8




                                                                                 
    Versus




                                                         
    Official Liquidator,
    High Court of Judicature at Bombay,
    Bench at nagpur,
    2nd Floor, East Wing,
    New Secretariat Building,
    Near VCA Ground,




                                                        
    Civil Lines, Nagpur-440 001.                      ... Non-Applicant


    Shri S.V. Sohoni, Advocate for Applicant.
    Dr. Anjay De, Advocate for Non-Applicant.




                                              
                             ig         With

                     Official Liquidator's Report No.24 of 2009
                                           In
                           
                           Company Petition No.7 of 2001


                       In the matter of Companies Act, 1956
                                        And
             In the matter of M/s. Maharashtra Explosive Ltd. (In Liqn.)
      
   



    Dr. Anjan De, Advocate for Official Liquidator.
    Shri S.V. Sohoni, Advocate for Objector.
    ShriN.A.Padhye,Advocate for Secured Creditors.





                Coram : R.K. Deshpande, J.
                Date of Reserving the Judgment      : 27-4-2011

                Date of Pronouncing the Judgment : 7-6-2011





    Judgment :



1. A Company, viz. Maharashtra Explosives Ltd. (Company under

liquidation), incorporated under the Companies Act, 1956 (for short, “the

said Act”), having its registered office at Plot No.2, Villa Marina, 924,

::: Downloaded on – 09/06/2013 17:18:36 :::
9

Nelson Square, Nagpur-13, was ordered to be wound up on 12-8-2001 by

this Court in Company Petition No.7 of 2001 and the Official Liquidator

was appointed with usual powers and duties under the said Act. In

compliance of the said order, the Official Liquidator took the possession of

the assets, properties and books of accounts of the said Company, being

factory assets situated at Kelzar, District Wardha.

By an order

dated 9-11-2001, the Official Liquidator was permitted by this Court to

sell the assets and properties of the said Company situated at Kelzar,

District Wardha, and Singroli (M.P.). The Official Liquidator realized a sum

of Rs.40 crores by sale of the assets and properties of the said Company.

The sale was confirmed by this Court on 3-10-2007 in favour of the

highest bidder, namely M/s. Cozy Properties Pvt. Ltd., and the purchaser

had deposited the entire amount with the Official Liquidator. However,

the proceedings are pending before the Apex Court in SLP involving the

question of setting aside the sale, payment of costs and expenses. One

more appeal filed by the Collector, Wardha, against the order passed by

this Court on the question of unearned income from the sale of the

Government properties is pending before the Division Bench of this Court.

2. The ICICI Bank Limited, Industrial Development Bank of India

(IDBI) and IFCI Limited claiming themselves to be the secured creditors of

the Company in liquidation with first charge on the assets and properties,

had filed the Original Application No.14 of 2003 on 18-11-2002, invoking

the jurisdiction of the Debts Recovery Tribunal under Section 19 of the

Recovery of Debts Due to Banks and Financial Institutions Act, 1993 (“the

RDB Act” for short) on the basis of the hypothecation deeds

dated 28-3-1984 and 17-9-1984 and also the mortgage-deeds. The

::: Downloaded on – 09/06/2013 17:18:36 :::
10

Maharashtra Explosives Ltd., a Company under liquidation, and the

Official Liquidator, were party-respondent Nos.1 and 2 respectively,

whereas the other creditors, viz. Bank of Maharashtra and Bank of India,

were party-respondent Nos.3 and 4 respectively, in the said application.

The said Original Application was allowed by the Debts Recovery Tribunal

by its judgment and order dated 31-8-2005. The operative part of the

order is reproduced below :

“The O.A. Is allowed with cost against defendants 1 and 2

subject to that Official Liquidator’s liability shall be restricted

to the extent of available estate workmen’s dues and claims

of other secured creditors.

Subject to (A) above the defendants 1/2 shall pay –

(i) To the applicant no.1 Rs.7.10,82,501.85 Ps.

               (ii)    To the applicant no.2         Rs.7,28,68,640/-

               (iii)   To the applicant no.3         Rs.3,22,26,201/-





With interest @ 9% per annum from the date of filing the O.A.

till future realization.

It is declared that the outstanding are secured by defendant

no.1/2’s mortgaged properties described in Annexure-A to the

O.A. in which defendant nos.3 and 4 have 2nd charge.

It is also declared that the charge of outstanding are secured

by Deeds of Hypothecation (Ex.21, 23).

::: Downloaded on – 09/06/2013 17:18:36 :::
11

Issue Recovery Certificate accordingly.”

3. The Official Liquidator submitted his report, being OLR No.26

of 2005, seeking permission to invite debts and claims under Section 529,

529A and 530 of the said Act read with Rule 148 of the Company (Court)

Rules, 1959 (for short, “the said Rules”) from the workmen and the

creditors of the Company. This Court granted permission

on 8-7-2005. Pursuant thereto, the Official Liquidator issued the

advertisements in the leading newspapers, which were published

on 14-7-2005. The last date for lodging the claims with the Official

Liquidator in terms of the said advertisements, was 16-8-2005.

4. In response to the aforesaid advertisement, the second

charge holder-Bank of India filed its affidavit of proof of debt making the

claim for recovery of Rs.2,72,24,644.01, on the basis of the order of the

Debts Recovery Tribunal passed in Original Application No.414 of 2001.

The details of the claim were as under :

1 Outstanding as on 01.10.1999 Rs.2,14,45,381.86
2 Interest charged upto 15-2-2001 Rs. 57,77,262.15
3 Notice Charges Rs. 2,000.00

TOTAL Rs.2,72,24,644.00

The Bank of Maharashtra, which was also held to be the second charge

holder, also filed an affidavit of proof of debt on 4-8-2005. It claimed an

amount of Rs.1,98,39,779.58 towards principal and

Rs.94,74,176/- towards interest from 1-1-1999 to 31-8-2001, on the basis

::: Downloaded on – 09/06/2013 17:18:36 :::
12

of the order of the Debts Recovery Tribunal passed on 31-8-2005. It also

laid other claims.

5. The first charge holder-IFCI Limited filed its affidavit of proof

of debt dated 20-9-2007, in which it claimed a total amount of

Rs.3,22,26,201/- as on 18-11-2002 and the amount of interest, at the rate

of 9% per annum from 18-11-2002 till its realization, as per the judgment

and order dated 31-8-2005 passed by the Debts Recovery Tribunal. The

another first charge holder IDBI, laid its claim on 9-8-2005 and additional

claim on 11-8-2005 by filing an affidavit of proof of debt. In terms of the

judgment and order passed by the Debts Recovery Tribunal

on 31-8-2005, the claim of IDBI was for a sum of Rs.11,51,25,284/- as on

15-12-2007 along with future interest at the rate of 9% per annum from

16-12-2007, till its realization.

6. The ICICI Bank Ltd., which was also the first charge holder,

lodged its claim before the Debts Recovery Tribunal. As per the judgment

and order dated 31-8-2005 passed by the said Tribunal in Original

Application No.120 of 2003, it was entitled to claim of Rs.10,22,54,480/-

as on 30-9-2007 along with interest at the rate of 9% per annum from the

date of filing of the Original Application, i.e. 18-11-2002 till its realization.

The ICICI Bank Limited, assigned the debts due to it from the Company

under liquidation, to Kotak Mahindra Bank Limited on 31-3-2006. This

Court allowed Application No.19 of 2006 filed in Company Petition No.7 of

2001 for substituting the name of Kotak Mahindra Bank Limited, in place

of ICICI Bank Limited, by an order dated 29-9-2006. Kotak Mahindra Bank

limited filed its affidavit of proof of debt on 30-10-2007 and an additional

::: Downloaded on – 09/06/2013 17:18:36 :::
13

affidavit in support of it, on 16-1-2008. As per the judgment and order

dated 31-8-2005 passed by the Debts Recovery Tribunal, it claimed an

amount of Rs.10,22,54,480/- as on 30-9-2007. It also claimed interest at

the rate of 9% per annum from the date of filing of Original Application,

i.e. 18-11-2002, till its realization. In addition to this, it also claimed

reimbursement of expenses amounting to Rs.67,27,862/- incurred by its

predecessor-in-title for the protection and sale of the secured assets from

the sale proceeds. There was a delay in lodging the claim and hence an

application was moved, being Company Application No.31 of 2008 for

condonation of delay. It was allowed by this Court on 2-4-2008.

7. On 18-6-2008, Kotak Mahindra Bank Limited filed Company

Application No.84 of 2008 claiming the reliefs as under :

“a) This Hon’ble Court be pleased to order and direct the

Official Liquidator to reimburse an amount of Rs.67,27,862/-

(Rupees Sixty Seven Lacs Twenty Seven Thousand Eight

Hundred Sixty Two Only) or any other amount as determined

by this Hon’ble Court, to the applicant, towards

reimbursement of the expenses incurred by the predecessor

in title of the Applicant for the protection and sale of the

secured assets.

b) This Hon’ble Court be pleased to order and direct the

official Liquidator that the net sale proceeds from the sale of

assets of the company in liquidation, after reimbursement of

expenses incurred by other secured creditors, if any, together

::: Downloaded on – 09/06/2013 17:18:36 :::
14

with the interest earned on the sale proceeds, be distributed

to the Applicant on a pari pasu basis with other secured

creditors having a 1st charge on the assets of the company in

liquidation, in satisfaction of the Recovery Certificate issued

by the Debts Recovery Tribunal.

c) Pending the hearing and final disposal of this

Company Application this Hon’ble Court be pleased to order

and direct the Official Liquidator to release such ad hoc

amount as this Court deems fit and proper towards the

adjudicated claim of the Applicant; and

d) For ad-interim reliefs in terms of prayer (a) and (c)

hereto.

e) For costs of the Application.”

By an order dated 11-7-2008 passed by this Court in Company

Application No.84 of 2008, the Official Liquidator was directed to pay an

amount of Rs.67,27,862/- towards reimbursement of expenses incurred

for the protection and sale of secured assets of the company under

liquidation. So far as the claim in terms of prayer clause (b) above, for

balance amount of Rs.10,65,31,476/- in terms of the judgment and order

dated 31-8-2005 passed by the Debts Recovery Tribunal in Original

Application No.14 of 2003 was concerned, this Court, by an order

dated 5-9-2008, directed release of ad hoc payment of Rs.5 crores to

Kotak Mahindra Bank Limited subject to certain conditions and it was

::: Downloaded on – 09/06/2013 17:18:36 :::
15

observed that the prayer for grant of relief (b) shall be considered at

appropriate stage. The Company Application was thus kept pending. On

the basis of the Official Liquidator’s Report No.50 of 2008, this Court

permitted ad hoc payment of Rs.6 crores to IDBI by an order

dated 26-9-2008, and the payment of Rs.2 crores to IFCI Limited.

8. The Official Liquidator filed OLR No.16 of 2009 on 27-2-2009

for grant of permission to declare 100% dividend under Section 529A of

the said Act read with Rule 276 of the said Rules to the workmen and the

secured creditors, amounting to Rs.2,02,28,225/- and Rs.,21,20,88,674/-

respectively, as on the date of winding-up order. Prayer clause (A) of OLR

No.16 of 2009 was as under :

“(A) Whether this Hon’ble High Court would be pleased to

permit the Official Liquidator to declare the first Dividend @

100% to workers and secured creditors, whose claims are

accepted and stated in annexures “A” and “B” to this report

at paras 7 and 8 and same may be approved and payment

will be made after further order of this Hon’ble High Court.”

This Court passed an order on 6-3-2009 permitting the Official Liquidator

to declare the dividend as per prayer clause (A) with notice of its actual

reimbursement after appropriate orders by the Hon’ble Supreme Court in

pending matters. The said is reproduced below :

” By this report, Official Liquidator states that the work

of verification of claims is over and he is in position to declare

::: Downloaded on – 09/06/2013 17:18:36 :::
16

100% dividend for workers and also for full amount for

secured creditors till the date of winding up order. He has

accordingly filed list of secured creditors with their

entitlement as Annexures-A and B with this report. He is also

seeking permission to advertise the grant of dividend as per

Rule 276 of the Companies Act, but then he has further stated

that actual disbursement will be only after the matter is

cleared by the Hon’ble Supreme Court.

After hearing the Official Liquidator, I find that as the

date of disbursement is still not certain, there is no point in

issuing any advertisement at this stage. However, the official

liquidator is permitted to declare the dividend as per prayer

clause (a) with notice of its actual disbursement after

appropriate orders by the Hon’ble Supreme Court in pending

matters.

In view of this, O.L.R. is disposed of.”

9. The Official Liquidator thereafter conducted the meetings on

14-10-2008 and 12-2-2009. In the meeting dated 12-2-2009, the Official

Liquidator determined the claims as on the date of the liquidation,

i.e. 2-8-2001, and the relevant portion of the same is reproduced below :

       Secured Creditors           Principal                Interest                 Total
    1) Kotak Mahindra       1,20,28,560/-             4,67,12,273/-           5,87,40,833/-
    2) I.D.B.I.             1,81,25,000/-             4,62,82,440/-           6,44,07,440/-
    3) I.F.C.I.                 83,14,828/-           1,95,48,951/-           2,78,63,779/-




                                                                       ::: Downloaded on - 09/06/2013 17:18:36 :::
                                              17

    4) Bank of Maharashtra 1,97,66,602/-          1,19,39,779/-          3,17,06,381/-
    5) Bank of India         2,14,45,381/-         79,24,858/-           2,93,70,239/-




                                                                                          
                                                  Gross Total :         21,20,88,672/-




                                                                  

The Official Liquidator has determined the claims as above, in exercise of

his power conferred by Rule 163 of the said Rules, in accordance with

Sections 529 and 529A of the said Act and Rules 154, 156 and 179 of the

said Rules. It has been separately communicated to all secured creditors

vide communication dated 20-2-2009. As against the claims of secured

creditors in terms of certificate issued under Section 19(22) of the RDB

Act by the Debts Recovery Tribunal, as on 30-9-2007, the Official

Liquidator has restricted it up to the date of winding-up order,

i.e. 2-8-2001 as per Rule 154 of the said Rules. As against the claim of

interest at the rate of 9% per annum granted by the Debts Recovery

Tribunal with effect from 18-11-2002 till realization, the Official Liquidator

has restricted it to 4% per annum in terms of Rules 156 and 179 of the

said Rules.

10. The communication dated 20-2-2009 issued by the Official

Liquidator determining the claims as on the date of winding-up order is

the subject-matter of challenge in Company Appeal No.5 of 2009 filed by

Kotak Mahindra Bank Ltd. on 20-6-2009, Company Appeal No.9 of 2009

filed by IFCI on 18-6-2009, and Company Appeal Stamp No.18418 of 2009

filed by IDBI along with the application for condonation of delay. The

Bank of India, which is the second charge holder, filed Company

Application No.377 of 2010 on 9-11-2009 for distribution of the amount as

per the certificate issued by the Debts Recovery Tribunal. The Bank of

::: Downloaded on – 09/06/2013 17:18:36 :::
18

Maharashtra, the another second charge holder, filed Company

Application No.146 of 2008 for disbursement of the amount as per the

certificate issued by the Debts Recovery Tribunal on 31-8-2005.

On 24-3-2009, the Official Liquidator filed another OLR No.24 of 2009 for

permission to declare dividend. The IFCI filed its objection to this OLR.

The IDBI Bank Ltd. filed separate Company Application No.533 of 2011,

on 6-4-2011 for direction to the Official Liquidator to pay amount as per

the certificate under Section 19(22) of the RDB Act. Similar Company

Application No.530 of 2011 is also filed on 6-4-2011 by IFCI Ltd.

11.

Shri A.S. Jaiswal and Shri S.V. Sohoni, the learned counsels

appearing for the appellants, have urged that the first charge holders are

entitled to enforce their full claim as per the certificate issued by the

Debts Recovery Tribunal under Section 19(22) of the RDB Act. According

to them, the Official Liquidator and the Company under liquidation were

both the party-respondents in the proceedings before the Debts Recovery

Tribunal and the certificate issued under Section 19(22) of the RDB Act by

the Debts Recovery Tribunal on 31-8-2005 is binding upon them, as they

have not challenged it before the Appellate Tribunal under the RDB Act.

According to them, the Official Liquidator had no option but to honour the

certificate as it is without any modification or alteration. They further

submit that the first charge holders remained outside the liquidation

proceedings and hence the Official Liquidator had no competency to

adjudicate upon their claims on the basis of the provisions of Rules 156

and 179 of the said Rules to restrict the payment of interest to 4% per

annum. According to them, the provisions of Rules 156 and 179 of the

said Rules were not applicable to those secured creditors, who remained

::: Downloaded on – 09/06/2013 17:18:36 :::
19

outside the liquidation proceedings.

12. It is the further submission of Shri Jaiswal and Shri Sohoni, the

learned counsels, that the Official Liquidator has, in his communication

dated 20-2-2009 impugned in these appeals, informed the secured

creditors to approach the Company Court for their balance amount of

claim. Hence, it is their alternate submission that if the Liquidator cannot

grant the claims of the secured creditors in terms of the certificate issued

under the RDB Act, then it is the Company Court, which is competent to

grant such claims and hence for that purpose, Kotak Mahindra Bank Ltd.

has filed a separate Company Application, bearing No.84 of 2008 claiming

the reliefs, as are already reproduced in para 7 of this judgment. Similar

Company Application Nos.146 of 2010, 377 of 2010, 530 of 2011 and 533

of 2011 have been filed by all other secured creditors. Though the Bank

of Maharashtra has filed Company Application no.146 of 2010,

Shri Darda, the learned counsel for the Bank of Maharashtra, has brought

to my notice, the fact that the Bank of Maharashtra has filed Recovery

Proceedings No.2 of 2008 before the Debts Recovery Tribunal for

execution of the certificate of recovery dated 25-1-2008, issued for

Rs.3,21,18,451.58 under Section 19(22) of the RDB Act by the Debts

Recovery Tribunal and the notice has been issued by the Debts Recovery

Tribunal on 19-4-2011 to the Official Liquidator. Dr. Anjan De, the learned

counsel for the Official Liquidator, has also accepted that the Official

Liquidator has received such notice.

13. Relying upon the provision of Rule 9 of the said Rules, it has

been urged that inherent powers are conferred upon the Company Court

::: Downloaded on – 09/06/2013 17:18:36 :::
20

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

the ends of justice or to prevent abuse of process of the Court. It is the

submission of Shri Sohoni, the learned counsel, that IDBI and IFCI have

raised an objection to OLR 24 of 2009 and claimed the disbursement of

the amount as per the certificate issued by the Debts Recovery Tribunal.

It is also the submission of Shri Jaiswal, the learned counsel, that in terms

of the provision of Section 456(2) of the said Act, the Company Court is

the custodian of the properties of the Company under liquidation. The

properties of the Company are already sold as per the order

dated 9-11-2001 passed by the Company Court and an amount of

Rs.40 crores has been realized by sale of assets and properties of the

Company under liquidation. The sale has been confirmed by this Court on

3-10-2007. Hence, the only remedy available for the secured creditors is

to approach the Company Court for release of the balance amount

covered by the certificate.

14. Dr. Anjan De, the learned counsel for the Official Liquidator,

has urged that the Official Liquidator has acted in accordance with the

provisions of Rules 154, 156 and 179 of the said Rules while accepting or

rejecting the claims of the secured creditors. According to him, Rule 154

of the said Rules does not permit the Official Liquidator to accept the

claims of the secured creditors after the date of the order of winding-up

was passed on 2-8-2001 and, therefore, the Official Liquidator has

restricted the claims to the date of the order of winding-up of the

Company. He further submits that Rules 156 and 179 of the said Rules

do not permit the Official Liquidator to grant interest exceeding 4% per

annum and hence the Official Liquidator was right in restricting the claim

::: Downloaded on – 09/06/2013 17:18:36 :::
21

of interest to 4% per annum. In view of this, it is the submission of

Dr. Anjan De that the Official Liquidator has asked the secured creditors

to get their claims for the balance amount from the Company Court.

According to him, no fault can be found with the action of the Official

Liquidator impugned in these appeals.

15. In respect of the claims of the secured creditors for grant of

the amount in terms of the certificate issued by the Debts Recovery

Tribunal, as made in Company Application No.84 of 2008, and the

objections raised by the secured creditors to OLR No.24 of 2009,

Dr. Anjan De, the learned counsel for the Official Liquidator; and

Shri Ramesh Darda and Shri S.P. Deshpande, the learned counsels for the

second charge holders, have urged that Section 25 of the RDB Act

prescribes various modes of recovery of debts and Section 28 thereof

provides for the other modes of recovery on the basis of the certificate

issued under Section 19(22) of the RDB Act. According to them, if the

secured creditors wanted execution of the certificate issued by the Debts

Recovery Tribunal, then they have to adopt all such modes as are

available under the RDB Act, and the mode, which they have adopted of

making an application before the Company Court, is not the mode

recognized for execution of the certificate under the RDB Act. Hence,

according to them, such prayer before the Company Court is not

maintainable.

16. Dr. Anjan De, the learned counsel for the Official Liquidator,

relying upon the provisions of Section 132 and 125 of the said Act, has

also urged that the secured creditors have failed to establish that the

::: Downloaded on – 09/06/2013 17:18:36 :::
22

Registrar of Companies has given them a certificate of registration of

charge stating the exact amount which is secured, and hence the charges

of the secured creditors become void against the Official Liquidator in

terms of the provisions of Section 125 of the said Act. It is also urged by

Shri Ramesh Darda and Shri S.P. Deshpande, the learned counsels, that

the first charge holders, in spite of obtaining a certificate under

Section 19(22) of the RDB Act and opting to stay outside the liquidation

proceedings initially, have participated in the winding-up proceedings

before the Official Liquidator under Rule 163 of the said Rules. The

secured creditor-Kotak Mahindra Bank Pvt. Ltd. has claimed and

recovered the expenses amounting to Rs.67,27,860/- incurred for

protection and sale of secured assets as per the order dated 11-7-2008

passed by this Court in Company Application No.84 of 2008. The

Company Court has also permitted declaration of dividend as per the

order dated 6-3-2009 passed on OLR No.16 of 2009. The first charge

holders have also got their claims accepted from the Official Liquidator in

exercise of his powers under Rule 163 of the said Rules up to the date of

the order of winding-up of the Company and to the extent of 4% interest

in terms of Rules 156 and 179 of the said Rules. They have not adopted

any procedure for execution of the certificate, as contemplated by

Sections 25, 28 and 29 of the RDB Act. Thus, the entire conduct of the

first charge holders amounts to relinquishment of their securities in terms

of the proviso to Section 529(1) of the said Act and hence the waiver and

estoppel operate against them to ask for payment of their dues in terms

of the certificate.

17. From the rival submissions made by the parties, the following

::: Downloaded on – 09/06/2013 17:18:36 :::
23

questions fall for consideration of this Court in all these appeals :

(1) Whether the secured creditors, having obtained a

certificate under Section 19(22) of the RDB Act for recovery of

their dues as the first charge holders from the Company under

liquidation, are entitled to enforce their full claim under the

certificate, in the proceedings lodged under Rule 163 of the

said Rules before the Official Liquidator ?

(2) Whether the official Liquidator, in exercise of his powers

under Rule 163 of the said Rules, is competent to restrict the

claims of the secured creditors holding a certificate of

recovery under Section 19(22) of the RDB Act for recovery of

the dues up to the date of winding-up order, as contemplated

by Rule 154, and for payment of subsequent interest at the

rate of 4%, as contemplated by Rule 179 of the said Rules ?

(3) Whether the Company Court has jurisdiction under

Section 446 of the said Act to entertain and decide the claims

of the first charge holders/secured creditors for payment of

balance amount of debts on the basis of the certificate issued

under Section 19(22) by the Debts Recovery Tribunal, in

exercise of its jurisdiction under Section 17 of the RDB Act ?

(4) Whether the Company Court has jurisdiction under

Section 446 of the said Act to decide the question whether

the charges of the secured creditors are registered under

::: Downloaded on – 09/06/2013 17:18:36 :::
24

Section 132 of the said Act and to the extent such charges are

not registered, the claims of the secured creditors against the

Official Liquidator can be declared as void in view of the

provisions of Section 125 of the said Act ?

(5) Whether the Company Court has jurisdiction under

Section 446 of the said Act, to go into the question whether

the first charge holders have relinquished or surrendered their

securities/charges over the assets and properties of the

Company under liquidation ?

Facts not in dispute :

18. It is not in dispute that on 2-8-2001, the Company under

liquidation was ordered to be wound-up and the Official Liquidator was

appointed. The assets and properties of the Company under liquidation

have been sold on 9-11-2001 and an amount of Rs.40 crores has been

realized. The sale has been confirmed by this Court on 3-10-2007 and the

SLP is pending in the Supreme Court and there is no stay. It is the claim

of the secured creditors that they opted to remain outside the liquidation

proceedings and had approached the Debts Recovery Tribunal under

Section 19 of the RDB Act on 18-11-2002. It is further not disputed that

the Company under liquidation and the Official Liquidator were the party-

respondent nos.1 and 2 respectively in the proceedings before the Debts

Recovery Tribunal instituted by the first charge holders. It is also not in

dispute that the Debts Recovery Tribunal, by its judgment and order

dated 31-8-2005, has determined the priority of the secured creditors and

::: Downloaded on – 09/06/2013 17:18:36 :::
25

the amount, which each one of them is entitled to recover from the

Company under liquidation, as on 30-9-2007. It is also not in dispute that

the first charge holders are held entitled to get interest at the rate of 9%

per annum from the date of filing of the OA, i.e. 18-11-2002, till the

realization of the debts. The judgment and order dated 31-8-2005 passed

by the Debts Recovery Tribunal has become final and binding upon the

Official Liquidator and the Company under liquidation. The Official

Liquidator has determined the liabilities of the Company under liquidation

on 12-2-2009, in accordance with the provisions of Sections 529 and

529A of the said Act and Rules 154, 156 and 159 of the said Rules. In this

factual background, the controversy needs to be considered.

As regards Question No.(1) :

19. The first charge holders have lodged their claims on the basis

of the certificate under Section 19(22) of the RDB Act, in the proceedings

under Rule 163 of the said Rules before the Official Liquidator. The

Official Liquidator has partially accepted the claims of all such secured

creditors as under :






    S.No.         Name of      Total claim under    Claim accepted under Rule 163 of the Company 
                  Secured         certificate        (Court) Rules, 1959 by the Official Liquidator
                  Creditor
                                                    Principal          Interest           Total
                                                       (a)               (b)                (c)
     1      Kotak              Rs,10,22,54,480/- Rs.1,20,28,560/- Rs.4,67,12,273/- Rs.5,87,40,833/-
            Mahindra 
            Bank Ltd.




                                                                           ::: Downloaded on - 09/06/2013 17:18:36 :::
                                               26

    2   Industrial    Rs.11,51,25,284/- Rs.1,81,25,000/- Rs.4,62,82,440/- Rs.6,44,07,440/-
        Development 




                                                                                            
        Bank of India
    3   Industrial      Rs.3,22,26,201/-   Rs.83,14,828/-   Rs.1,95,48,951/- Rs.2,78,63,779/-




                                                                    
        Finance 
        Corporation of 
        India Ltd.
    4   Bank of         Rs.2,93,13,955/-   Rs.1,97,66,602/- Rs.1,19,39,779/- Rs.3,17,06,381/-




                                                                   
        Maharashtra

5 Bank of India Rs.2,72,24,644/- Rs.2,14,45,381/- Rs.79,24,858/- Rs.2,93,70,239/-

Gross Total Rs.21,20,88,672/-

The Official Liquidator has partially accepted the claims of the secured

creditors on the basis of the certificate under Section 19(22) of the RDB

Act, up to the date of the order of winding-up of the Company passed on

12-8-2001.

20. The question is whether the secured creditors having

obtained the certificates under Section 19(22) of the RDB Act, are entitled

to enforce their full claim under the certificates in the proceedings lodged

under Rule 163 of the said Rules before the Official Liquidator,

irrespective of the date of order of winding-up of the Company. Rule 163

of the said Rules deals with acceptance or rejection of proof of debts in

winding-up proceedings by the Official Liquidator. The Official Liquidator

may have partially accepted the claim on the basis of the certificate

issued by the Debts Recovery Tribunal under Section 19(22) of the RDB

Act. However, it does not mean that the jurisdiction of the Official

Liquidator under Rule 163 of the said Rules can be invoked by the

secured creditors to enforce their full claims on the basis of the certificate

under Section 19(22) of the RDB Act. Sections 25, 26 and 29 of the RDB

::: Downloaded on – 09/06/2013 17:18:36 :::
27

Act provide various modes for execution of such certificates. Neither the

Official Liquidator is empowered under the said provisions of the RDB Act,

to enforce such certificate nor Rule 163 of the said Rules is prescribed as

one of the modes for execution of such certificates under Sections 25, 28

and 29 of the RDB Act. Though, the Official Liquidator is bound by the

judgment and order dated 31-8-2005 passed by the Debts Recovery

Tribunal and the certificate under Section 19(22) of the RDB Act, he would

be answerable in respect of it, in the proceedings for execution of such

certificate, if initiated by the secured creditors under the provisions of the

RDB Act. But when it comes to the acceptance or rejection of the proof of

debts under Rule 163 of the said Rules, the Official Liquidator will have to

act strictly in accordance with the provisions of the said Act and the Rules

and he can neither act in deviation of it, nor can grant the claims, which

are not permissible under the said Rules. The first charge

holders/secured creditors are, therefore, not entitled to enforce their full

claim under the certificate, in the proceedings lodged under Rule 163 of

the said Rules before the Official Liquidator. The question No.1 is

answered accordingly. Hence, no fault can be found with the action of

the Official Liquidator, which is impugned in the appeals.

As regards Question No.(2) :

21. The question is whether the Official Liquidator, acting under

Rule 163 of the said Rules in winding-up proceedings, is competent to

restrict the claims of the secured creditors for recovery of debts, to the

date of the order of winding-up as per Rule 154 of the said Rules and for

interest to the extent of 4%, as contemplated by Rules 156 and 179 of

::: Downloaded on – 09/06/2013 17:18:36 :::
28

the said Rules. Rules 154, 156, 163 and 179 of the said Rules being

relevant, are reproduced below :

“R.154. Value of debts.–The value of all debts and claims

against the company shall, as far as is possible, be estimated

according to the value thereof at the date of the order of the

winding-up of the company or where before the presentation

of the petition for winding-up, a resolution has been passed

by the company for voluntary winding-up, at the date of the

passing of such resolution.”

“R.156. Interest.–On any debt or certain sum payable at a

certain time or otherwise, whereon interest is not reserved or

agreed for, and which is overdue at the date of the winding-

up order, or the resolution as the case may be, the creditor

may prove for interest at a rate not exceeding four per cent

per annum up to that date from the time when the debt or

sum was payable, if the debt or sum is payable by virtue of a

written instrument at a certain time, and if payable otherwise,

then from the time when a demand in writing has been made,

giving notice that interest will be claimed from the date of

demand until the time of payment.”

“R.163. Acceptance or rejection of proof to be

communicated.–After such investigation as he may think

necessary, the liquidator shall in writing admit or reject the

proof in whole or in part. Every decision of the Liquidator

::: Downloaded on – 09/06/2013 17:18:36 :::
29

accepting or rejecting a proof, either wholly or in part, shall be

communicated to the creditor concerned by post under

certificate of posting where the proof is admitted and by

registered post for acknowledgment where the proof is

rejected wholly or in part, provided that it shall not be

necessary to give notice of the admission of a claim to a

creditor who has appeared before the Liquidator and the

acceptance of whose claim has been communicated to him or

his agent in writing at the time of acceptance. Where the

Liquidator rejects a proof, wholly or in part, he shall state the

grounds of the rejection to the creditor in Form No.69. Notice

of admission of proof shall be in Form No.70.”

“R.179. Payment of subsequent interest.–In the event of

there being a surplus after payment in full of all the claims

admitted to proof, creditors whose proofs have been admitted

shall be paid interest from the date of the winding-up order or

of the resolution as the case may be, up to the date of the

declaration of the final dividend, at a rate not exceeding 4 per

cent per annum, on the admitted amount of the claim, after

adjusting against the said amount the dividends declared as

on the date of the declaration of each dividend.”

Rule 163 of the said Rules deals with the acceptance or rejection of the

proof by the Liquidator either wholly or in part, which is to be

communicated to the creditor concerned. The Official Liquidator is,

therefore, competent to accept the claim in part also and hence it cannot

::: Downloaded on – 09/06/2013 17:18:36 :::
30

be said that he has acted without jurisdiction in rejecting part of the

claim. The said Rule is placed in the chapter of winding-up proceedings

by the Court. The Official Liquidator is, therefore, bound by the provisions

under the chapter of winding-up in the said Rules. Rule 154 in the said

chapter deals with the value of debts, which the Official Liquidator has to

estimate at the date of the order of winding-up of the Company, which is

2-8-2001 in this case. Rules 156 and 179 in the said chapter deal with

the payment of interest, which cannot exceed 4% per annum up to the

date from the time when the debt or sum was payable from the date of

the winding-up order. The Official Liquidator is, therefore, competent to

restrict the claims of secured creditors, as has been done. The question

No.(2) is, therefore, answered accordingly. It is not disputed in this case

that the Official Liquidator has acted as per the said Rules. Hence, no

fault can be found with the action of the Official Liquidator.

22. The contention of Shri Jaiswal, the learned counsel for the first

charge holders, is that under Rule 163 of the said Rules, there is no power

vested with the Official Liquidator to adjudicate upon the claims of the

secured creditors standing outside the liquidation proceedings and in

whose favour the competent Court, i.e. the Debts Recovery Tribunal, has

issued the certificate of recovery under Section 19(22) of the RDB Act.

According to him, the Official Liquidator, by acting on the basis of the

provisions of Rules 154, 156 and 179 of the said Rules, has altered or

modified the claims of the secured creditors. The alternate submission of

the learned counsel is that Section 34 of the RDB Act provides that

notwithstanding anything inconsistent therewith contained in any other

law for the time being in force, the provisions of this Act shall have the

::: Downloaded on – 09/06/2013 17:18:36 :::
31

effect. Hence, according to him, the provisions of Rules 154, 156 and 179

of the said Rules being inconsistent with the terms of the certificates

issued under Section 19(22) of the RDB Act, the same will not operate.

23. The contention, as aforesaid, raised by Shri Jaiswal, the

learned counsel for the first charge holders, cannot be accepted.

The

reasons are that when the Official Liquidator acts under Rule 163 of the

said Rules, either to accept or to reject the proof of debts,, he is not

exercising any power of execution of certificate under Sections 25 to 30

of the RDB Act. Hence, it will not have the effect of altering or modifying

such certificate. The certificate issued under Section 19(22) of the RDB

Act remains as it is. On the contrary, the claim in the certificate is

accepted to the extent it is in conformity with Rules 154, 156 and 179 of

the said Rules. The Official Liquidator is neither competent to travel

beyond the scope of the said Rules, nor is conferred with the powers

under Sections 25 to 30 of the RDB Act, to execute the said certificate.

In view of this, there is no question of any adjudication by the Official

Liquidator when he restricts the claims of the secured creditors in

conformity with the provisions of the said Rules. What is the most

important aspect of it, is that the acceptance of the claim of the secured

creditor by the Official Liquidator under Rule 163 of the said Rules, is not

binding upon the secured creditor and it is open for him either to accept it

or refuse to accept it. Even if he accepts it or refused to accept it, his

right to get the certificate under Section 19(22) of the RDB Act executed

under Sections 25 to 30 of the RDB Act is in no manner taken away,

altered or modified for recovery of the full amount of such certificate. In

view of this, there is no question of any inconsistency, as contemplated

::: Downloaded on – 09/06/2013 17:18:36 :::
32

by Section 34 of the RDB Act, and hence the said provision does not come

into operation in this situation.

24. Shri Jaiswal, the learned counsel, has relied upon the

judgment of Punjab and Haryana High Court in State Bank of Patiala v.

Northland Sugar Complex Ltd., reported in (2004) 55 SCL 92, wherein it

has been held that Rule 154 of the Company (Court) Rules is not

applicable in respect of the secured creditors, who stand outside the

winding-up proceedings, and the date of winding-up is relevant only for

those creditors, whose claims are required to be settled by the Official

Liquidator. The said judgment is not applicable to the facts of the present

case, for the reason that though the secured creditors are standing

outside the liquidation proceedings, they have approached the Official

Liquidator under Rule 163 of the said Rules for acceptance of their claims.

If they wanted the Official Liquidator to accept their claims, then the

Official Liquidator is bound by the provision of Rules 154, 156 and 179 of

the said Rules, though the secured creditors standing outside may not be.

It is still open for the secured creditors to refuse to accept such

determination by the Official Liquidator and to adopt the modes of

execution, as prescribed under the RDB Act. In such execution

proceedings, Rules 154, 156 and 179 of the said Rules shall not come into

operation. Same would be the fate of other two judgments of Kerala High

Court and Andhra Pradesh High Court in Federal Bank Ltd. and others v.

Official Liquidator and others, reported in (2003) 113 Company Cases

410, and Re: Crips Laboratories Ltd., reported in (2008) 145 Company

Cases 357. For the same reasons, these two judgments are also not

applicable to the facts of the present case.

::: Downloaded on – 09/06/2013 17:18:36 :::
33

As regards Question No.(3) :

25. This question pertains to the jurisdiction of the Company

Court under Sections 446 and 537 of the said Act and relating

to the execution of the certificate issued under Section 19(22) of the RDB

Act. Section 446 of the said Act being relevant, is reproduced below :

“446. Suits stayed on winding up order.–(1) When a

winding up order has been made or the Official Liquidator has

been appointed as provisional liquidator, no suit or other legal

proceeding shall be commenced, or if pending at the date of

the winding up order, shall be proceeded with, against the

company, except by leave of the Tribunal and subject to such

terms as the Tribunal may impose.

(2) The Tribunal shall, notwithstanding anything

contained in any other law for the time being in force, have

jurisdiction to entertain, or dispose of–

(a) any suit or proceeding by or against the company;

(b) any claim made by or against the company

(including claims by or against any of its branches

in India);

(c) any application made under section 391 by or in

respect of the company;

(d) any question of priorities or any other question

whatsoever, whether of law or fact, which may

::: Downloaded on – 09/06/2013 17:18:36 :::
34

relate to or arise in course of the winding up of the

company;

whether such suit or proceeding has been instituted, or is

instituted, or such claim or question has arisen or arises or

such application has been made or is made before or after the

order for the winding up of the company, or before or after the

commencement of the Companies (Amendment) Act, 1960

(65 of 1960).

(3)

* * *

(4) Nothing in sub-section (1) or sub-section (3) shall

apply to any proceeding pending in appeal before the

Supreme Court or a High Court.”

Sub-section (1) of Section 446 of the said Act creates a bar for

institution of suit or other legal proceedings after passing of the order of

winding-up of the Company, except by leave of the Company Court and

subject to such terms as the Company Court may impose. If any suit or

other legal proceedings are pending against the Company under

liquidation on the date of the winding-up order, then this provision also

creates a bar to proceed with it against the Company under liquidation,

except by leave of the Company Court and subject to such terms as the

Company Court may impose.

Sub-section (2) of Section 446 begins with the non obstante

::: Downloaded on – 09/06/2013 17:18:36 :::
35

clause and it states that the Company Court shall, notwithstanding any

contained in any other law for the time being in force, have jurisdiction to

entertain, or dispose of the suit, other proceedings, claims and

application and shall decide the questions specified in clauses (a) to (d) of

sub-section (2) of Section 446 of the said Act.

Section 537 is relevant and the same is also reproduced

below :

“537. Avoidance of certain attachments, executions,

etc., in winding up by Tribunal.– (1) Where any company

is being wound up by the Tribunal–

(a) any attachment, distress or execution put in force,

without leave of the Tribunal against the estate or

effects of the company, after the commencement of

the winding up; or

(b) any sale held, without leave of the Tribunal of any of

the properties or effects of the company after such

commencement.

(2) Nothing in this section applies to any proceedings for the

recovery of any tax or impost or any dues payable to the

Government.”

Sub-section (1) of Section 537 of the said Act also

contemplates leave to be obtained from the Company Court for

::: Downloaded on – 09/06/2013 17:18:36 :::
36

attachment, distress or execution against the estate or effects of the

Company, or for any sale of the properties or effects of the Company. If

any such proceedings, as contemplated by Section 537 of the said Act,

are taken up without leave of the Company Court, the same are rendered

void.

26. When the aforesaid provisions under the said Act were

introduced or amended, the RDB Act was not in force. It was enacted

subsequently and brought into force with effect from 25-6-1993.

Section 17 of the RDB Act created the jurisdiction of the Debts Recovery

Tribunal to entertain and decide the applications from the banks and

financial institutions for recovery of debts due to them. Section 17 of the

RDB Act being relevant, is reproduced below :

“17. Jurisdiction, powers and authority of Tribunals.–

(1) A Tribunal shall exercise, on and from the appointed day,

the jurisdiction, powers and authority to entertain and decide

applications from the banks and financial institutions for

recovery of debts due to such banks and financial institutions.

(2) An Appellate Tribunal shall exercise, on and from

the appointed day, the jurisdiction, powers and authority to

entertain appeals against any order made, or deemed to have

been made, by a Tribunal under this Act.”

Section 19(19) and Section 19(22) of the RDB Act confer powers upon the

Debts Recovery Tribunal to issue the certificate of recovery and the same

::: Downloaded on – 09/06/2013 17:18:36 :::
37

being relevant, are reproduced below :

“19. Application to the Tribunal.– …

(19) Where a certificate of recovery is issued against a

company registered under the companies Act, 1956 (1 of

1956), the Tribunal may order the sale proceeds of such

company to be distributed among its secured creditors in

accordance with the provisions of section 529-A of the

Companies Act, 1956 (1 of 1956) and to pay the surplus, if

any, to the company.

(22) The Presiding Officer shall issue a certificate under

his signature on the basis of the order of the Tribunal to the

Recovery Officer for recovery of the amount of debt specified

in the certificate.”

Section 18 of the RDB Act deals with the bar of jurisdiction and it runs as

under :

“18. Bar of jurisdiction.–On an from the appointed day, no

Court or other authority shall have, or be entitled to exercise,

any jurisdiction, powers or authority (except the Supreme

Court, and a High Court exercising jurisdiction under articles

226 and 227 of the Constitution) in relation to the matters

specified in section 17.”

Sections 25 to 29 deal with various modes of recovery. Section 34 of the

::: Downloaded on – 09/06/2013 17:18:36 :::
38

RDB Act deals with overriding effect of the RDB Act and the same is

reproduced below :

“34. Act to have overriding effect.–(1) Save as provided

under sub-section (2), the provisions of this Act shall have

effect notwithstanding anything inconsistent

therewith

contained in any other law for the time being in force or in any

instrument having effect by virtue of any law other than this

Act.

(2)

The provisions of this Act or the rules made

thereunder shall be in addition to, and not in derogation of,

the Industrial Finance Corporation Act, 1948 (15 of 1948), the

State Financial Corporations Act, 1951 (63 of 1951), the Unit

Trust of India Act, 1963 (52 of 1963), the Industrial

Reconstruction Bank of India Act, 1984 (62 of 1984), the Sick

Industrial Companies (Special Provisions) Act, 1985 (1 of

1986) and the Small Industries Development Bank of India

Act, 1989 (39 of 1989).”

27. After coming into force of the RDB Act, the first decision of the

Apex Court on the said Act came in the case of Allahabad Bank v. Canara

Bank and another, reported in AIR 2000 SC 1535. It was a case where the

appellant-Allahabad Bank obtained a certificate under Section 19(19) of

the RDB Act against the debtor-Company and the claim of the

respondent-Canara Bank against the debtor-Company was pending

before the Debts Recovery Tribunal. There was no order of winding-up of

::: Downloaded on – 09/06/2013 17:18:36 :::
39

the debtor-Company passed, nor was the Liquidator appointed. In

response to the recovery proceedings initiated by the appellant-Allahabad

Bank before the Recovery Officer under the RDB Act, the

respondent-Canara Bank filed an application for stay of sale of the

properties of the debtor-Company before the Company Court. The

learned Judge of the Company Court, in exercise of his powers under

Section 442 read with Section 537 of the said Act, stayed sale of assets

and disbursement of monies realized in some of the sales already

effected. This was the subject-matter of challenge in appeal before the

Apex Court. The Apex Court allowed the appeal and set aside the order

of the High Court and it was held that the respondent-Canara Bank does

not belong to the class of secured creditor covered by Section 529A(1)(b)

of the said Act.

28. The first question, which arose in the decision of the Apex

Court, cited supra, was : whether the Debts Recovery Tribunal has

exclusive jurisdiction under Section 17 of the RDB Act in the matter of

passing the order of adjudication. The second question was whether for

initiation of various proceedings under the RDB Act, leave of the

Company Court was necessary under Section 537 of the said Act before a

winding-up order is passed against the Company. The third question was

whether the Company Court can pass an order of stay of the proceedings

before the Debts Recovery Tribunal in exercise of its powers under

Section 442 of the said Act. The fourth question involved was whether

the provisions of the RDB Act shall override the provisions of the said Act.

Lastly, a distinction was made between the cases where the secured

creditor opts to stand outside the winding-up proceedings and where he

::: Downloaded on – 09/06/2013 17:18:36 :::
40

goes before the Company Court.

29. The question whether the Debts Recovery Tribunal has

exclusive jurisdiction under Section 17 of the RDB Act in respect of

adjudication and execution has been dealt with in paras 21, 22, 23, 24

and 25 of the judgment of the Apex Court, cited supra, and the relevant

paras are reproduced below :

“22. We hold that the provisions of Sections 17 and 18 of

the RDB Act are exclusive so far as the question of

adjudication of the liability of the defendant to the appellant

Bank is concerned.

(ii) execution of Certificate by Recovery Officer : Is his

jurisdiction exclusive”

“23. Even in regard to ‘execution’, the jurisdiction of the

Recovery Officer is exclusive. Now a procedure has been laid

down in the Act for recovery of the debt as per the certificate

issued by the Tribunal and this procedure is contained in

Chapter V of the Act and is covered by Sections 25 to 30. It is

is not the intendment of the Act that while the basic liability of

the defendant is to be decided by the Tribunal under

Section 17, the Banks/Financial institutions should go to the

Civil Court or the Company Court or some other authority

outside the Act for the actual realisation of the amount. The

certificates granted under Section 19(22) has, in out opinion,

to be executed only by the Recovery officer. No dual

::: Downloaded on – 09/06/2013 17:18:36 :::
41

jurisdictions at different stages are contemplated. Further,

section 34 of the Act gives overriding effect to the provisions

of the RDB Act. That section reads as follows :

“Section 34(1) : Act to have overriding effect–

(1) Save as otherwise provided in sub-section (2), the

provisions of this Act shall effect notwithstanding anything

inconsistent therewith contained in any other law for the time

being in force or in any instrument having effect by virtue of

any law other than this Act.

(2) The provisions of this Act or the rules made

thereunder shall be in addition to, and not in derogation of,

the Industrial Finance Corporation Act, 1948 (15 of 1948), the

State Financial Corporation Act, 1951 (63 of 1951), the Unit

Trust of India Act, 1963 (52 of 1963), the Industrial

Reconstruction Bank of India Act, 1984 (62 of 1984) and the

Sick Industrial Companies (Special Provisions) Act, 1985 (1 of

1986).”

The provisions of section 34(1) clearly state that the RDB Act

overrides other law s to the extent of ‘inconsistency’. In our

opinion, the prescription of an exclusive Tribunal both for

adjudication and execution is a procedure clearly inconsistent

with realisation of these debts in any other manner.”

“25. Thus, the adjudication of liability and the recovery of

the amount of execution of the certificate are respectively

::: Downloaded on – 09/06/2013 17:18:36 :::
42

within the exclusive jurisdiction of the Tribunal and the

Recovery Officer and no other Court or authority much less

the Civil Court or the Company Court can go into the said

questions relating to the liability and the recovery except as

provided in the Act. Point 1 is decided accordingly. …”

Thus, it has been held in clear terms that the jurisdiction of the Debts

Recovery Tribunal under Sections 17 and 18 of the RDB Act is exclusive

so far as the question of adjudication of liability and execution of the

certificate by the Recovery Officer is concerned. It has further been held

that no other Court or authority much less the Civil Court or the Company

Court can go into the said question relating to the liability and recovery,

except as provided in the Act.

30. The next question regarding leave of the Court, as

contemplated by Sections 446 and 537 of the said Act, is concerned, it

has been dealt with in paras 29 and 31 of the judgment of the Apex

Court, cited supra, and the relevant portion is contained in para 31, which

is reproduced below :

“31. …We are of the view that the appellant’s case under

the RDB Act – with an additional section like section 34 – is on

a stronger footing for holding that leave of the Company

Court is not necessary under section 537 or under section

446 for the same reasons. If the jurisdiction of the Tribunal is

exclusive, the Company Court cannot also use its powers

under section 442 against the Tribunal/Recovery Officer.

::: Downloaded on – 09/06/2013 17:18:36 :::
43

Thus, sections 442, 446 and 537 cannot be applied against

the Tribunal. …”

It has thus been held that the jurisdiction of the Debts Recovery Tribunal

is exclusive and the Company Court cannot use its powers under

Section 442 against the Tribunal or Recovery Officer and the provisions of

Sections 442, 446 and 537 of the said Act cannot be applied against the

Debts Recovery Tribunal.

31. The question whether the provisions of the RDB Act shall

override the provisions of the said Act has been considered by the Apex

Court in paras 40 and 49 of the said judgment of the Apex Court, cited

supra. The same are, therefore, reproduced below :

“40. Alternative, the Companies Act, 1956 and the RDB Act

can both be treated as special laws, and the principle that

when there are two special laws, the latter will normally

prevail over the former if there is a provision in the latter

special Act giving it overriding effect, can also be applied.

Such a provision is there in the RDB Act, namely, section 34.

A similar situation arose in Maharashtra Tubes ltd. v. State

Industrial and Investment Corporation of India (1993) 2 SCC

144 : (1993 AIR SCW 991) where there was inconsistency

between two special laws, the Finance Corporation Act, 1951

and the Sick Industries Companies (Special Provisions) Act,

1985. The latter contained Section 32 which gave overriding

effect to its provisions and was held to prevail over the

::: Downloaded on – 09/06/2013 17:18:36 :::
44

former. It was pointed out by Ahmadi, J. that both special

statutes contained non-obstante clauses but the “1985 Act

being a subsequent enactment, the non-obstante clause

therein would ordinarily prevail over the non-obstante clause

in section 46-B of the 1951 Act unless it is found that the

1985 Act is a general statute and the 1951 statute is a special

one”. Therefore, in view of section 34 of the RDB Act, the

said Act overrides the Companies Act, to the extent there is

anything inconsistent between the Acts.”

“49.

For the aforesaid reasons, we hold that at the stage of

adjudication under S.17 and execution of the certificate under

S.25 etc. the provisions of the RDB Act, 1993 confer exclusive

jurisdiction in the Tribunal and the Recovery Officer in respect

of debts payable to Banks and financial institutions and there

can be no interference by the Company Court under section

442 read with section 537 or under Section 446 of the

Companies Act, 1956. In respect of the monies realised under

the RDB Act, the question of priorities among the Banks and

financial institutions and other creditors can be decided only

by the Tribunal under the RDB Act and in accordance with

section 19(19) read with section 529A of the Companies Act

and in no other manner. The provisions of the RDB Act, 1993

are to the above extent inconsistent with the provisions of the

Companies Act, 1956 and the latter Act has to yield to the

provisions of the former. This position holds good during the

pendency of the winding up petition against the debtor-

::: Downloaded on – 09/06/2013 17:18:36 :::
45

company and also after a winding up order is passed. No

leave of the Company Court is necessary for initiating or

continuing the proceedings under the RDB Act, 1993.

Points 2 and 3 are decided accordingly in favour of the

appellant and against the respondents.”

Thus, it has been clearly held that the provisions of the RDB Act shall

prevail over the provisions of the said Act to the extent of inconsistency

between the same and the provisions of the said Act have to yield to the

provisions of the RDB Act.

ig It has been held that in the matter of

adjudication under Section 17 and execution under Section 25, etc., of

the RDB Act, there can be no interference by the Company Court under

Sections 442, 446 and 537 of the Companies Act. The important

observation of the Apex Court is that this position holds good during the

pendency of the winding-up proceedings against the debtor-Company

and also after the winding-up order is passed and no leave of the

Company Court is necessary for initiating or continuing the proceedings

under the RDB Act. In view of this position, the fact that no order of

winding-up of the Company was passed in the judgment of the Apex

Court, the same would not make any difference for applicability of the

ratio of the said judgment to the facts of the present case on the ground

that in the present case, the order of winding-up of the Company was

passed on 2-8-2001.

32. The Apex Court has dealt with the distinction between those

secured creditors, who desire to go to the Company Court, and those who

like to stand outside the winding-up proceedings. Such distinction is

::: Downloaded on – 09/06/2013 17:18:36 :::
46

made in paras 61 to 67 of the judgment of the Apex Court, cited supra.

Paras 63 and 67 are relevant for the purpose of the present case and

hence the same are reproduced below :

” 63. The second class of secured creditors referred to

above are those who come under S.529A(1)(b) read with

proviso (c) to section 529(1). These are those who opt to

stand outside the winding up to realise their security.

Inasmuch as section 19(19) permits distribution to secured

creditors only in accordance with section 529A, the said

category is the one consisting of creditors who stand outside

the winding up. These secured creditors in certain

circumstances can come before the Company Court (here the

Tribunal) and claim priority over the other creditors for

release of amounts out of the other monies lying in the

Company Court (here, the Tribunal). This limited priority is

declared in section 529A(1) but it is restricted only to the

extent specified in clause (b) of section 529A(1). The said

provision refers to sub-clause (c) of the proviso to

section 529(1) and it is necessary to understand the scope of

the said provision.”

“67. In our opinion, the words “so much of the debt due to

such secured creditor as could not be realised by him by

virtue of the foregoing provisions of the proviso” obviously

mean the amount taken away from the private realisation of

the secured creditor by the liquidator by way of enforcing the

::: Downloaded on – 09/06/2013 17:18:37 :::
47

charge for workmen’s due under clause (c) of the proviso to

section 529(1) “ratebly” against each secured creditor. To

that extent, the secured creditor – who has stood outside the

winding up and who has lost a part of the monies otherwise

covered by security – can come before the Tribunal to

reimburse himself from out of other monies available in the

Tribunal, claiming priority over all creditors, by virtue of

section 529A(1)(b).”

It is thus apparent that even the secured creditors, who have opted to

stand outside the winding up proceedings, can in certain circumstances

come before the Company Court and claim priority over all other

creditors for release of the amounts out of other monies lying in the

Company Court. However, this limited priority is restricted only to the

extent specified in clause (b) of Section 529A(1) of the said Act. It has

further been held that the secured creditor, who has stood outside the

winding-up proceedings, and who has lost a part of the monies otherwise

covered by the security, can come before the Tribunal to reimburse

himself out of other monies available in the Tribunal, claiming priority

over all creditors by virtue of Section 529A(1)(b) of the said Act.

33. The next judgment of the Apex Court, relevant in the present

case, is in Rajasthan Financial Corpn. & Anr. v. Official Liquidator & Anr.,

reported in AIR 2006 SC 755. It was a case where the order of

winding-up of the Company was passed on 14-4-1994 and the appellants,

who were the secured creditors, had opted to stay outside the winding-up

proceedings and had proposed to pursue their remedies available to

::: Downloaded on – 09/06/2013 17:18:37 :::
48

them under Section 29 of the State Financial Corporations Act, 1951.

However, these secured creditors had not taken any steps by setting the

machinery under the State Financial Corporations Act in motion, but had

approached the Company Court for grant of permission to sell the

securities and realize the amounts and to apportion the same between

them and the Bank of Baroda, the another secured creditor, with an

undertaking to pay the dues of the workmen in accordance with

Section 529A of the Companies Act. This application was rejected by the

Company Court on the ground that the appellant-secured creditors had a

right available under Section 29 of the State Financial Corporations Act.

This was the subject-matter of challenge before the Apex Court. In

para 18 of the said judgment, the Apex Court has summed up the legal

position and Item (iv) in the said para being relevant, is reproduced

below :

“(iv) In a case where proceedings under the Recovery of

Debts Due to Banks and Financial institutions Act, 1993 or

the SFC Act are not set in motion, the concerned creditor is to

approach the company Court for appropriate directions

regarding the realization of its securities consistent with the

relevant provisions of the Companies Act regarding

distribution of the assets of the company-in-liquidation.”

Thus, it has been held that the secured creditor can approach the

Company Court for appropriate directions regarding realization of its

securities consistent with the relevant provisions of the said Act

regarding distribution of the assets of the Company under liquidation. No

::: Downloaded on – 09/06/2013 17:18:37 :::
49

doubt, in the present case, the claims of the secured creditors have been

adjudicated by the Debts Recovery Tribunal under the RDB Act.

However, that would not alter the position in respect of the applicability

of the aforesaid ratio of the judgment of the Apex Court, for the reason

that when the secured creditors stay outside the winding-up proceedings

but approach the Company Court, they stand only in the shoes of the

secured creditors entitled to enforce their securities consistent with the

relevant provisions of the said Act regarding distribution of the assets of

the Company under liquidation.

34.

The third judgment of the Apex Court, relevant in the present

case, in ICICI Bank Ltd. v. SIDCO Leather ltd. & Ors., reported in

AIR 2006 SC 2088. After referring to its earlier judgment in Allahabad

Bank v. Canara Bank and another (AIR 2000 SC 1535), referred to above,

the Apex Court has, in this judgment, dealt with the questions of

adjudication, execution and working out priorities, which is dealt with in

para 31 reproduced below :

“31. The above recommendations as to working out

“priorities” have not been brought into the Act with greater

clarity under Section 19(19) as substituted by Ordinance 1 of

2000, inter alia, whereof Priorities, so far as the amounts

realized under the RDB Act are concerned, are to be worked

out only by the Tribunal under the RDB Act. Section 19(19) of

the RDB Act reads as follows :

“19. (19) Where a certificate of recovery is issued

::: Downloaded on – 09/06/2013 17:18:37 :::
50

against a company registered under the Companies Act,

1956, the Tribunal may order the sale proceeds of such

company to be distributed among its secured creditors in

accordance with the provisions of Section 529-A of the

Companies Act, 1956 and to pay the surplus, if any, to the

company.

(Emphasis supplied)

Section 19(19) is clearly inconsistent with Section 446

and other provisions of the Companies Act. Only

Section 529-A is attracted to the proceedings before the

Tribunal. Thus, on questions of adjudication, execution and

working out priorities, the special provisions made in the RDB

Act have to be applied.”

Thus, it has been held that on the questions of adjudication, execution

and working out priorities, the special provisions made in the RDB Act

have to be applied.

35. The propositions of law laid down by the Apex Court in the

aforesaid judgments can be summed-up as under :

(i) Section 17 of the RDB Act confers exclusive jurisdiction

upon the Debts Recovery Tribunal to adjudicate the

question of recovery of debts and to grant certificate of

recovery to the banks and institutions.

(ii) Sections 25 to 29 of the RDB Act confers exclusive

::: Downloaded on – 09/06/2013 17:18:37 :::
51

jurisdiction upon the Recovery Officer for recovery of

amount covered by the certificate of recovery.

(iii) There can be no interference by the Company Court on

the question of adjudication, execution and working out

priorities determined by the special provisions of the

RDB Act.

(iv) The jurisdiction of the Company Court is available only

to a limited extent of dealing with the provisions of

Sections 529 and 529A of the Companies Act read with

Section 19(19) of the RDB Act and where the secured

creditors have approached the Company Court, their

claims consistent with the provisions of the said Act can

be considered and decided by the Company Court.

(v) For institution or continuing proceedings before the

Debts Recovery Tribunal either under Section 17 or

before the Recovery Officer under Sections 25 to 29 of

the RDB Act, no leave of the Company Court, as

contemplated by Sections 446(1) and 537 of the said

Act is necessary.

(vi) In case of any inconsistency between the provisions of

the said Act and the RDB Act, the provisions of the RDB

Act shall prevail. This position holds good during the

pendency of the winding-up petition against the

::: Downloaded on – 09/06/2013 17:18:37 :::
52

debtor-Company and also after the order of winding-up

is passed.

36. Keeping in view the law, as aforesaid, laid down by the Apex

Court, it has to be held that the Company Court, in exercise of its

jurisdiction under sub-section (2) of Section 446 of the said Act, can

entertain and decide the claims of the secured creditors, who have

obtained the certificate of recovery under Section 19(22) of the RDB Act

only to the extent they are consistent with the provisions of Section 529A

and 529(1)(c) of the said Act and Rules 154, 156 and 179 of the said

Rules. The reason is that such creditors stand in the shoes of the secured

creditors entitled to enforce their securities consistent with the provisions

of the said Act regarding distribution of the assets of the Company under

liquidation. This is how the secured creditors were before the official

Liquidator under Rule 163 of the said Rules. The Official Liquidator was,

therefore, right and reasonable in accepting the claim consistent with the

provisions of the said Act and the said Rules. Simply because such

certificate is binding upon the Company under liquidation and the Official

Liquidator, that does not extend the jurisdiction of the Company Court to

grant the entire claim covered by such certificate.

37. In order to get the entire claim based exclusively on such

certificate, the secured creditors have to adopt any one or more modes of

recovery of debts prescribed under Sections 25, 28 and 29 of the RDB Act

and the Company Court has no jurisdiction under sub-section (2) of

Section 446 of the said Act to act in execution of such certificate, as this

::: Downloaded on – 09/06/2013 17:18:37 :::
53

is not one of the modes prescribed under the RDB Act. No doubt, sub-

section (2) of Section 446 of the said Act contains a non-obstante clause

that “notwithstanding anything contained in any other law for the time

being in force”, however when this provision was introduced or amended,

the RDB Act was not in force and after coming into force of the RDB Act,

the jurisdiction of the Company Court under Section 446(2) of the said

Act is ousted to the extent, the provisions are made under the RDB Act.

38. It is the contention of Shri Jaiswal that in terms of

Section 456(2) of the said Act, the Company Court is the custodian of the

properties of the Company under liquidation and the assets and

properties of the Company under liquidation are sold on 9-11-2001 and

the sale was confirmed by the Company Court on 3-10-2007. The

amount of Rs.40 crores realized therefrom is with the Official Liquidator

under the custody of this Court. Thus, the secured creditors have lost

their security under the orders of this Court and, therefore, even if resort

to execution proceedings under the RDB Act is made, the Recovery

Officer shall have to approach this Court under sub-section (4) of

Section 28 of the RDB Act for payment of entire amount as per the

certificate under the RDB Act. It is his submission that Rule 9 of the said

Rules confers inherent powers upon the Company Court, which can be

invoked for this purpose.

39. The contention as aforesaid cannot be accepted, for the

reason that if the Company Court has no jurisdiction under Section 446 of

the said Act to go into the question of execution of certificate, the

question of exercising inherent powers under Rule 9 of the said Rules

::: Downloaded on – 09/06/2013 17:18:37 :::
54

does not arise. The question whether the secured creditors have lost

their security or not, or whether the assets and properties transferred can

be attached or not, can be gone into only in the execution proceedings by

the Recovery Officer under the RDB Act and it is not proper for this Court

to express any opinion on that question, so as to prejudice the

contentions of either of the parties. Not only that, but the Recovery

Officer has power under sub-section (2) of Section 28 of the RDB Act to

require any person from whom an amount is due to the defendant in

recovery certificate to deduct such amount and credit it to the account of

the Recovery Officer. If the Recovery Officer, after dealing with all such

relevant aspects, approaches this Court, as required by sub-section (4) of

Section 28 of the RDB Act, then only this Court can exercise jurisdiction.

In other words, the exercise of jurisdiction by the Company Court under

Section 446(2) can only be at the instance of the Recovery Officer acting

under Section 28(4) of the RDB Act. In view of this, any decision by the

Company Court on the application of a secured creditor under

Section 446 of the said Act, to disburse amount to the secured creditors

as per the certificate under Section 19(22) of the RDB Act, would be

without jurisdiction. Hence, question No.(3) is answered accordingly.

As regards Question No.(4) :

40. Though Dr. Anjan De does not dispute the determination under

Section 529 and 529A of the said Act read with Rules 154, 156 and 179 of

the said Rules by the Official Liquidator, his argument is two-fold,

viz. (i) that the certificate of registration of charge, as required by

Section 132 of the said Act, is not produced and hence in view of

::: Downloaded on – 09/06/2013 17:18:37 :::
55

Section 125 of the said Act, the security on the property of the Company

under liquidation is rendered void against the Liquidator, and (ii) that in

the absence of any amount of security being specified in any such

certificate of registration, the secured creditor will be treated as

unsecured creditor, or if particular amount is specified in the certificate,

then it is only to that extent such creditor will be treated as secured

creditor and for the balance amount of claim, such creditor shall be

treated as unsecured creditor.

41. Shri Jaiswal, the learned counsel for the secured creditors,

does not dispute the position that in the absence of any amount of

security being specified in such certificate under Section 132 of the said

Act, the secured creditor will be treated as unsecured creditor or if

particular amount is specified as secured, then for rest of the claim, shall

be treated as of unsecured creditor. He has, however, urged that in fact

the charges of the secured creditors are registered, as required by

Section 132 of the said Act, and the certificates of registration have been

issued by the Registrar of Companies, and hence Section 125 of the said

Act will not operate. He further submits that the question whether the

charges of the secured creditors are in fact registered for the entire

amount for which the certificates are issued under Section 19(22) of the

said Act by the Debts Recovery Tribunal, was the question raised and

decided in the proceedings before the Debts Recovery Tribunal to which

the Company under liquidation and the Official Liquidator were the

parties, wherein it has been held that the amount is secured and the

secured creditors are the charge-holders. He submits that even before

the Official Liquidator, along with the affidavit of proof of claims, the

::: Downloaded on – 09/06/2013 17:18:37 :::
56

secured creditors have filed the copies of registration of charge issued by

the Registrar of Companies, and this fact has never been disputed by the

Official Liquidator.

42. Alternatively, Shri Jaiswal submits that the registration of

charge and priority of claims is the exclusive jurisdiction of the Debts

Recovery Tribunal under Section 17 of the RDB Act and its decision

having become final, the same cannot be reopened in these proceedings.

He further submits that in fact acting on the basis of these certificates,

the Official Liquidator has determined the amount payable to the secured

creditors. According to him, though such determination is disputed by

the secured creditors, it is not open for the Official Liquidator to re-open

such determination with a view to reduce the claims of the secured

creditors. He has relied upon the judgment of the Apex Court in Indian

Bank v. Official Liquidator, Chemmeens Exports (P) Ltd. and others,

reported in (1998) 5 SCC 401.

43. In order to consider the question, Sections 125(1) and 132 of

the said Act will have to be considered. Hence, the said provisions are

reproduced below :

“125. Certain charges to be void against liquidator or

creditors unless registered.–(1) Subject to the provisions

of this part, every charge created on or after the 1st day of

April, 1914, by a company and being a charge to which this

section applies shall, so far as any security on the company’s

property or undertaking is conferred thereby, be void against

::: Downloaded on – 09/06/2013 17:18:37 :::
57

the liquidator and any creditor of the company, unless the

prescribed particulars of the charge, together with the

instrument, if any, by which the charge is created or

evidence, or a copy thereof verified in the prescribed

manner, are filed with the Registrar for registration in the

manner required by this Act within thirty days after the date

of its creation :

Provided that the Registrar may allow the

particulars and instrument or copy as aforesaid to be filed

within thirty days next following the expiry of the said period

of thirty days on payment of such additional fee not

exceeding ten times the amount of fee specified in

Schedule X as the Registrar may determine, if the company

satisfies the Registrar that it had sufficient cause for not

filing the particulars and instrument or copy within that

period.”

“132. Certificate of registration.–The Registrar shall

give a certificate under his hand of the registration of any

charge registered in pursuance of this Part, stating the

amounts thereby secured; and the certificate shall be

conclusive evidence that the requirements of this Part as to

registration have been complied with.”

Section 132 requires charge to be registered and the Registrar of

Companies to issue such certificate of registration of charge stating the

amount secured, which shall be the conclusive evidence. The word

::: Downloaded on – 09/06/2013 17:18:37 :::
58

“Charge” has been defined under under Section 124 of the said Act as

under :

“124. “Charge” to include mortgage in this Part.–In

this Part, the expression “charge” includes a mortgage.”

The “charge” includes a mortgage. Sub-section (1) of Section 125

declares that unless the prescribed particulars of the charge together

with the instrument, if any, by which the charge is created or evidenced

or a copy thereof verified in the prescribed manner are filed with the

Registrar for registration in the manner required under the Act within a

period of thirty days after the date of its creation, it shall be void against

the Liquidator and any creditor of the Company.

44. The questions whether the charge is registered or there is a

non-compliance of Section 125(1) of the said Act, are the disputed

questions of fact. In fact, the determination by the Official Liquidator

under Rule 163 of the said Rules by the communication dated 20-2-2009,

impugned in the appeals, is on the basis that the charge is registered.

The Official Liquidator himself has produced the copies of the certificates

of registration of the charges on record. Hence, the registration of

charges by the Registrar of Companies is not disputed.

45. What has to be seen is the non-compliance of sub-section (1)

of Section 125 of the said Act. The Debts Recovery Tribunal, in exercise

of its jurisdiction under Section 17 of the RDB Act, has delivered its

judgment and order on 31-8-1995 recording the finding that the charges

::: Downloaded on – 09/06/2013 17:18:37 :::
59

of outstandings have been secured by the deeds of hypothecation and

the mortgage of the property. It has also decided the question as to

what extent the secured creditors are entitled to recover the

outstandings. It has been held that the Official Liquidator’s liability shall

be restricted to the extent of available estate, workmen’s dues and

claims of other secured creditors. The ICICI Bank Ltd. (Kotak Mahindra

Bank Ltd.), IDBI and IFCI Ltd. are held to be the first charge holders,

whereas the Bank of Maharashtra and the Bank of India have been held

to be the second charge holders.

46.

In the judgment of the Apex Court in Allahabad Bank’s case,

cited supra, it has been held in para 49 thereof that at the stage of

adjudication under Section 17 and execution of the certificate under

Section 25, the provisions of the RDB Act confer exclusive jurisdiction

upon the Tribunal and the Recovery Officer in respect of the debts

payable to the banks and financial institutions and there can be no

interference by any Court under Section 442 read with Section 537 or

under Section 446 of the Companies Act. In para 31 of the said judgment

(which is reproduced in para 32 above), it has been held that the

Company Court cannot use its powers under Section 446 of the said Act

against the Tribunal/Recovery Officer and Sections 442, 446 and 537

cannot be applied against the Tribunal. In view of this, the matter is

completely determined by the Debts Recovery Tribunal and this Court

has no jurisdiction under Section 446 to re-open the issues concluded by

the judgment and order passed by the Debts Recovery Tribunal under

Section 17 of the RDB Act.

::: Downloaded on – 09/06/2013 17:18:37 :::
60

47. In Indian Bank’s case, cited supra, relied upon by Shri Jaiswal,

the question for consideration was regarding the effect of Section 125 of

the said Act on the preliminary decree in a mortgage suit based on an

unregistered charge. The Apex Court has considered the provisions of

Section 446 of the said Act and in para 12 of the said judgment, it has

been held as under :

” It may be noted that these provisions have no

application to any proceeding pending in appeal before a

High Court or the Supreme Court. From this what follows is

when a suit is instituted in the court of competent jurisdiction

with the leave of the court under sub-section (1) and a

decree is passed by that court whether on the basis of

mortgage or otherwise, it would be binding on the Official

Liquidator and no plea inconsistent with the decree passed

against the Official Liquidator can be raised while deciding

the questions of priorities under clause (d) of sub-section (2).

We wish to make it clear that under Section 446, no power is

conferred on the Company Court to declare a decree of the

competent court void – a prayer which is made by the Official

Liquidator in the application out of which this appeal arises –

so to that extent the application filed by the Liquidator in the

Company Court is not maintainable.”

In the aforesaid case, a preliminary decree in a mortgage suit was

passed, based on an unregistered charge, however in the present case,

the property is mortgaged, the charge is also registered, and a certificate

::: Downloaded on – 09/06/2013 17:18:37 :::
61

under Section 19(22) of the RDB Act has been issued. Hence, the

aforesaid judgment applies with greater force. In view of the aforesaid

law laid down by the Apex Court, it is apparent that the judgment and

order passed by the Debts Recovery Tribunal is binding upon the Official

Liquidator and no plea inconsistent with such judgment and order can be

raised by the Official Liquidator while deciding the question of priorities

under clause (d) of sub-section (2) of Section 446 of the said Act. It has

been held that under Section 446, no power is conferred upon the

Company Court to declare a decree of the competent Court to be void

and the application of the Official Liquidator for that purpose was held to

be not maintainable. In view of this, it has to be held that the Company

Court has no jurisdiction under Section 446 of the said Act to go into the

question as to whether the charges of the secured creditors are

registered or not, and whether the debts of the secured creditors should

be treated as secured only to the extent of the amounts specified in the

certificate. Question No.(4) is, therefore, answered accordingly.

As regards Question No.(5) :

48. Dr. Anjan De, the learned counsel for the Official Liquidator;

and Shri Darda and Shri S.P. Deshpande, the learned counsels for the

second charge holders, have urged that the first charge holders/secured

creditors having participated in the proceedings before the Official

Liquidator under Rule 163 of the said Rules, have relinquished their

claims over the assets and properties of the Company under liquidation,

to the extent they are not accepted by the Official Liquidator, and,

therefore, they are not entitled to get their claims enforced fully, as

::: Downloaded on – 09/06/2013 17:18:37 :::
62

covered by the certificate issued under Section 19(22) of the said Act. I

have already taken a view that the jurisdiction of the Company Court is

available to the secured creditors only to a limited extent of dealing with

the provisions of Sections 529 and 529A of the said Act and Rules 154,

156 and 179 of the said Rules, and where the secured creditors approach

the Company Court, their claims consistent with the provisions of the said

Act and the said Rules can be granted by the Company Court.

49. The question whether the first charge holders have

relinquished their claims over the assets and properties of the Company

under liquidation, is a mixed question of law and fact, which is required to

be pleaded and proved. In Allahabad Bank’s case, cited supra, the Apex

Court has held in paras 63 and 67 of the said judgment (which are

already reproduced) that these secured creditors in certain circumstances

can come before the Company Court and claim priority over the other

creditors for release of the amounts out of the other monies lying in the

Company Court. The question of relinquishment or surrender of the

claims of the secured creditors on the basis of the certificate under

Section 19(22) of the RDB Act, pertains to the executability or

enforcement of the certificate. If there are facts and circumstances

indicating relinquishment or surrender of security, then this question can

be raised and decided in the proceedings for execution of certificate

under Section 25 or 28 of the RDB Act, if instituted by the secured

creditors, and it cannot be gone into by the Company Court under

Section 446 of the said Act. The jurisdiction of the Company Court to deal

with this question is ousted. Question No.(5) is, therefore, answered

accordingly.

::: Downloaded on – 09/06/2013 17:18:37 :::
63

50. The Official Liquidator has declared the dividend as per the

provision of sub-section (2) of Section 529A of the said Act by accepting

the claims of the secured creditors to the extent they are consistent with

the provisions of the said Act and the said Rules. However, in view of the

fact that the matter is already pending before the Apex Court, it would

not be proper at this stage to permit actual disbursement of dividend,

though this Court by an order dated 6-3-2009 has permitted the Official

Liquidator to declare such dividend. In fact, in the order dated 6-3-2009,

reproduced earlier, this Court has made it clear that the actual

disbursement shall be after the appropriate orders passed by the

Hon’ble Supreme Court in pending matters. The question of disbursal of

dividend declared pursuant to the order passed by this Court

on 6-3-2009, shall be considered as and when the Apex Court decides the

matter. The parties are at liberty to move appropriate applications before

this Court at any subsequent stage for disbursal of dividend on the basis

of any subsequent events or on the basis of the orders passed by the

Apex Court.

51. On 16-12-2010, this Court had passed a common order on all

the company applications and the Official Liquidator’s Reports pending

before this Court. It was recorded in the said order that the Official

Liquidator has no objection to disburse the amount, as was determined in

the meeting dated 12-2-2009, subject to the condition that the applicants

shall furnish before this Court an undertaking that they would repay the

amount received by them along with interest thereon in case Special

Leave Petition Nos.21737 of 2007, 21738 of 2007 and 21739 of 2007 are

::: Downloaded on – 09/06/2013 17:18:37 :::
64

allowed by the Hon’ble Supreme Court. Accordingly, all the secured

creditors and some of the workers have filed an undertaking before this

Court.

52. In view of above, the following order is passed :

(i) The determination by the Official Liquidator

on 12-2-2009, as communicated on 20-2-2009, in

exercise of his power conferred by Rule 163 of the

Company (Court) Rules and in accordance with

Sections 529 and 529A of the Companies Act and

Rules 154, 156 and 179 of the said Rules, is confirmed

subject to the Official Liquidator being satisfied about

the undertaking furnished by the concerned parties in

terms of the order dated 16-12-2010 passed by this

Court.

(ii) Company Application No.110 of 2009 seeking

condonation of delay caused in filing Company Appeal

Stamp No.18418 of 2009, is hereby allowed and the

delay caused is condoned.

(iii) Company Appeal Nos.5 of 2009, 9 of 2009 and stamp

No.18418 of 2009 challenging the partial rejection of

the claims by the Official Liquidator on 12-2-2009, are

hereby dismissed, holding that the secured creditors

are not entitled to enforce their full claims on the

::: Downloaded on – 09/06/2013 17:18:37 :::
65

basis of the certificate issued under Section 19(22) of

the RDB Act and that the Official Liquidator is

competent under Rule 163 of the Company (Court)

Rules to restrict the claims of the secured creditors in

terms of Rules 154, 156 and 179 of the said Rules.

(iv) Company Application No.84 of 2008 filed by Kotak

Mahindra Bank Ltd., Company Application No.377 of

2010 filed by Bank of India, Company Application

No.146 of 2008 filed by Bank of Maharashtra,

Company Application Nos.153 of 2008 and 530 of

2011 filed by IFCI Ltd., and Company Application

Nos.154 of 2008 and 533 of 2011 filed by IDBI Ltd, are

all dismissed, to the extent the claim is made for

enforcement of the certificate issued under

Section 19(22) of the RDB Act.




     (v)    It will be open for the secured creditors to adopt all





            such   other    proceedings       as     are     available      for

enforcement of their full claims on the basis of the

certificates issued under Section 19(22) of the RDB

Act, in accordance with law, and none of the

observations made by this Court shall come in their

way.

(vi) The contention of the Official Liquidator for reduction

of the claims determined on 12-2-2009 under

::: Downloaded on – 09/06/2013 17:18:37 :::
66

Rule 163 of the Company (Court) Rules on the ground

that the claims of the secured creditors be declared

as void against the Official Liquidator as per the

provisions of Section 125 of the Companies Act,

cannot be entertained by the Company Court in the

proceedings under Section 446

or 537 of the

Companies Act.

(vii) The contention that the first charge holders have

relinquished or surrendered their securities or charges

over the assets and properties of the Company under

liquidation, cannot be gone into in the proceedings

under Section 446 of the Companies Act.

(viii) The claim of the Official Liquidator made in Official

Liquidator’s Report No.24 of 2009 for distribution of

dividend declared pursuant to the order passed by

this Court on 6-3-2009, shall be considered as and

when the Apex Court decides the matter, and the

parties are at liberty to move appropriate applications

before this Court after the decision of the Apex Court,

or on the basis of the subsequent events. Official

Liquidator’s Report No.24 of 2009 stands disposed of

accordingly.

(ix) The applicants/appellants in all the applications and

the appeals to pay the costs incurred by the Official

::: Downloaded on – 09/06/2013 17:18:37 :::
67

Liquidator and to bear their own costs.

JUDGE.

pdl

::: Downloaded on – 09/06/2013 17:18:37 :::