High Court Punjab-Haryana High Court

Ifci Ltd vs M/S Punjab Wireless System Ltd. … on 22 January, 2009

Punjab-Haryana High Court
Ifci Ltd vs M/S Punjab Wireless System Ltd. … on 22 January, 2009
C.A. Nos.907-908 of 2008 (O&M)                                       -1-
in C.P. No.226 of 2003

            IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                           CHANDIGARH

                                   C.A. Nos.907-908 of 2008 (O&M)
                                   in C.P. No.226 of 2003
                                   Date of decision:22.01.2009

In the matter of :-

M/s Punjab Wireless Systems Ltd. (in Liqn).

And in the matter of:-

IFCI Ltd.                                               .............. Applicant

                                      Vs.


1.          M/s Punjab Wireless System Ltd. (in liqn)

2.          Stressed Assets Stabilization Fund          .............Respondents


Present:    Mr. K.K. Sharma, Advocate

            Mr. Vivek Bhandari, Advocate.

            Mr. Puneet Kansal, Advocate for O.L.


CORAM: HON'BLE MR. JUSTICE K. KANNAN

1.          Whether Reporters of local papers may be allowed to see the
            judgment ? Yes
2.          To be referred to the Reporters or not ? Yes
3.          Whether the judgment should be reported in the Digest ? Yes
                                  -.-

K.KANNAN, J.

C.A. No.907 of 2008

Application allowed.

Exemption from filing certified copies of Annexures A-1 and A-2

and permission to place on record true copies of the same is granted.

C.A. No.908 of 2008

1. The application has been presented at the instance of one of the

secured creditors who has obtained a Recovery Certificate from the Debts

Recovery Tribunal for recovery of Rs.2745 lacs as on 29.09.2000 by the
C.A. Nos.907-908 of 2008 (O&M) -2-

in C.P. No.226 of 2003

decision of learned Tribunal dated 31.08.2001.

2. The cause of concern of the secured creditor for its inability to

recover an amount, which is legitimately due by the failure of Official

Liquidator to adjudicate the claims of all secured creditors including the

workmen and distribute the sale proceeds, is required to be done. On an

earlier occasion when the application has been moved before this Court, an

order was passed on 23.11.2006 directing the Official Liquidator to

apportion the sale proceeds of the assets of the company-in-liquidation after

settling the claims of the creditors at an early date, preferably within a

period of six months. The six months came and went passed and the sales

proceeds in the hands of the Official Liquidator were not disposed of.

Again there was an application filed, C.A. No.607 of 2007, in which similar

claim was made and Official Liquidator took up an objection that there was

no provision for making interim disbursals. An elaborate order was passed

on 28.07.2008 rejecting the contention of the Official Liquidator that the

Court could not make any interim disbursement within the reasonable limit

and noting that direction for interim disbursement would always be subject

to final adjudication of claims and court passed an order entitling the O.L. to

consider the issue of interim disbursement. The amount had not been

disposed of even subsequent to the order passed by this Court on 28.07.2008

and finding that there was undue delay in the conduct of O.L. in

adjudicating the claims of the workmen, the secured creditor has again

moved this application.

3. The workmen have filed C.A. No.49 of 2009 seeking for

impleadment of the Chartered Accounts who had been appointed by the O.L.

for adjudicating the claims and C.A. No.50 of 2009 for impleading the

Employees Union, as parties. The response of the applicant to these

applications were that a Chartered Accountant appointed through O.L. to
C.A. Nos.907-908 of 2008 (O&M) -3-

in C.P. No.226 of 2003

consider the claims of various persons was merely to be ministerial act and

there was no requirement for his impleadment. Similarly as regards the plea

for impleadment of the workmen since their claims were being adjudicated

before Official Liquidator, there was no necessity to implead the Employees

Union in the application for interim disbursement. Although the Employees

Union had not been impleaded since they were already parties before the

Official Liquidator. I had permitted the counsel appearing for the

employees also to make their submissions.

4. Applicant has objectors to the claim for interim disbursement or

the Official Liquidator who had sounded in unison that so long as the claim

of the workers have not been settled and the Chartered Accountant has not

finalised the report, it shall not be fair to accommodate the claims of the

applicant only. The learned counsel appearing for the employees points out

that the claims of workmen shall rank pari passu with the secured creditors

and refers to a decision in International Coach Builder Ltd. Vs. Karnataka

State Financial Corpn. (2003) 10 SCC 482 states that the term “pari

passu” would mean: “equal steps, equally, without preference” if the claims

of the workmen have not accommodated, there is no scope for only

entertaining the claims of the applicant.

5. The Official Liquidator also objects to any interim payment

especially when the Court has already granted six months more time to the

Chartered Accountant to give his report by its order dated 16.01.2009 and

any interim payment only to one secured creditor would give a privilege to

one person to utilise a portion of the amount due to it prematurely while

other persons similarly entitled are not being paid any amount. If any

amount shall be paid to one of the secured creditors at the time when a final

reckoning is made for distribution of the assets to all the secured creditors

who rank pari passu, the person that obtains some amount through interim
C.A. Nos.907-908 of 2008 (O&M) -4-

in C.P. No.226 of 2003

disbursals shall be liable to pay interest from the date when the amount is

disbursed till the date of the final adjudication of all claims of other persons.

The learned counsel appearing for the O.L. contended that the amount

realized through the sale proceeds are right now earning interest and the

premature disbursal of even a portion of the amount would deplete in sum

interest accruals at least for a portion of the amount and to that extent the

other persons like the workers who rank in their claims at par shall be

deprived of that benefit.

6. I see the weight of objections raised on behalf of the workmen

and the counsel for the Official Liquidator. The power of the O.L. to make

interim disbursals itself cannot be a matter of serious doubt. If all relevant

materials are available and a substantial body of creditors are identified, it

shall always be possible to make interim disbursals, which would subject to

the final outcome of the adjudication after entertaining claims from all

quarters. The gravity of the problem is seriously experienced only by the

fact that the sale processes have taken place even in the year 2006 and the

first direction of the Court for disbursement was made as early as on

23.11.2006, when it was expected that the claims would be disposed of, in

six months from 23.11.2006. The applicant has a particular reason to nudge

for its claims only because even after securing an award before the Debts

Recovery Tribunal, amounts are not still being disbursed. The difficulty

experienced by the O.L. in identifying all the creditors seems to be real

because the company itself had its operations not merely in Haryana but also

in the adjoining State of Rajasthan where it had another factory. Normally I

would have directed that no interim disbursal could be made without

definite data on the respective claims of the secured creditors and the

workmen. Since the adjudication regarding the entitlement of the workmen

have not been finalized owing to the inability of the O.L. to receive all the
C.A. Nos.907-908 of 2008 (O&M) -5-

in C.P. No.226 of 2003

claims and due to his experience of receiving more claims from several

persons with applications to condone the delay, it will be inappropriate to

kept it in a state of limbo endlessly and it will mean flouting of earlier

direction of this Court where it had specifically laid down that there was

justification for interim payment in favour of the applicant.

7. To set the scales even, I find that pending adjudication of all

claims, the applicant would be disbursed a portion of the amount and having

regard to the Award already passed by the Debts Recovery Tribunal, I direct

that 25% of the claim less expenses incurred for the conduct of sale could be

disbursed in favour of the applicant-company. This is wholly provisional

and the amount could be disbursed on securing an undertaking that if there

is any amount paid in excess than what the company financed, it shall

reimburse the same. There shall be also a further liability on the Company

to pay interest @ 9% from the date of disbursement till the date when

accounts are drawn finally after considering all the claims and when the

money is distributed to the workmen also. The direction for payment of

interest by the Company that obtains a premature withdrawal was approved

by a decision of a Division of the Madras High Court in ICCI Bank Ltd. Vs.

Official Liquidator High Court, Madras and others (2008) 142 Comp Cas

1(Mad). This direction is only to assuage the claims of the workmen whose

lis has not been finalised and whose claims have not been fully addressed

although they are equally entitled. Even at the time of disbursal, if the O.L.

has obtained a sizable number of claims from workmen, it shall be open to

the O.L. to determine a portion of the amount that would bear the same

proportion which the applicant-Company is being paid out of its total

entitlement with similar restrictions regarding the undertaking and payment

of interest as issued to the applicant-Company.

8. The above application is disposed of in the above terms. The
C.A. Nos.907-908 of 2008 (O&M) -6-

in C.P. No.226 of 2003

applications for impleadment in C.A. Nos.49 and 50 are disposed of as

unnecessary.

(K. KANNAN)
JUDGE
January 22, 2009
Pankaj*