Calcutta High Court High Court

In Re: Krishna Kishore Adhicary … vs Unknown on 16 March, 1927

Calcutta High Court
In Re: Krishna Kishore Adhicary … vs Unknown on 16 March, 1927
Equivalent citations: AIR 1928 Cal 21
Author: Page


JUDGMENT

Page, J.

1. This is an application by the Benares Bank, a secured creditor, and, as I understand, the only creditor of the estate remaining unpaid. The applicant asks that the provisions of the schema may be enforced and sets out in prayer B particulars of the relief that it seeks. There is another application by the representative of Kalidas Laik for an order annulling the scheme, upon the ground that the administration of the scheme has been carried on with negligence and irregularity, and without regard to the terms of the scheme, and, therefore, that the Court ought to hold that the scheme
cannot proceed without injustice or undue delay,

and the scheme ought to be annulled and the debtor adjudicated insolvent under Section 31(1), Presidency Towns Insolvency Act (3 of 1909). The Bank and the widow of Mukundalal Laik, one of the debtors, oppose the application for annulment of the scheme upon the following grounds:

(1) that the applicants have no locus standi to present the application; and (2) assuming that they are persons entitled to ask the Court to re-adjudge the debtors insolvent and annul the scheme, that in the exercise of the discretion with which it is invested the Court in the circumstances ought to dismiss the application.

2. As regards the first ground of objection to the annulment of the scheme and the re-adjudication of the insolvent, in my opinion, there is No. legal basis upon which the contention of the objectors can be sustained. The objectors urge that the effect of an order passed by the Court under Section 31(1), Presidency Towns Insolvency Act, would be to adjudicate the debtors insolvents for a second time, the later adjudication being wholly independent of the original insolvency. Since the scheme was approved by the Court Mukundalal Laik has died, and the objectors, therefore, contend that in these circumstances the only person who is entitled to apply for the administration of the deceased debtor’s estate is a creditor under Section 108, Insolvency Act. That that is not so in my opinion is clear from the wording of Section 31, which provides that the application may be made by any person interested and it is not disputed that the Laiks are such persons. I am of opinion that when a debtor is “adjudicated” or “re-adjudicated” or “freshly adjudicated” under Section 31, such adjudication is not independent of the original insolvency, although, no doubt, between the date when the scheme was approved and the date when the debtor is re-adjudged an insolvent under Section 31 in respect of the law relating to insolvency he is a free man. In my opinion his legal position is analogous to that of an insolvent who has obtained his discharge but whose discharge ultimately is cancelled, during the period between the date when he obtained his discharge and the date when the discharge is cancelled. In either case, during that period the debtor is a person suijuris; but, in my opinion, after the acceptance and approval of the scheme the jurisdiction of the Court continues, and; the scheme, when accepted and approved, operates only as a conditional discharge, and subject to Section 31(2) upon annulment and re-adjudication the status quo ante is restored : Ex-parte Bacon (1); Re Hardy (2). Williams on Bankruptcy (13th edn.) at p. 99. It follows, therefore, where a scheme has been approved and is subsequently annulled, and the debtor dies after the scheme has been approved and before it is annulled, that Section 93, Insolvency Act, applies; and, notwithstanding the death of the debtor, any person interested has a locus standi to apply that the debtor be re-adjudged an insolvent for the purpose of the further administration in insolvency of the deceased debtor’s estate.

3. In my opinion, the second ground of objection also ought not to prevail. In-considering whether it ought to re-adjudge the debtor under Section 31, the Court in the first instance should have regard to the position of the creditors, and if the Court is of opinion that the creditors will not be benefited by an order annulling the scheme and re-adjudicating the debtor, in ordinary circumstances the Court will not make an order of re-adjudication under Section 31.

4. Now, the only creditor who remains unpaid is the Benares Bank, and the bank strenuously urges that it would be against the interest of the bank that the scheme should be annulled and the debtors re-adjudicated. On the other hand, the Court must have regard to all the circumstances in considering whether an order ought to be made under Section 31, and Mr. B.K. Ghose, on behalf of the Laiks contended that so much delay and irregularity has taken place during the sixteen years in which this estate has been in the hands of the official assignee that it would work injustice to all the parties concerned if the scheme were allowed to proceed. I have considered the matter, and, in my opinion, the Court ought not to allow the scheme to be annulled in the present ease. (The rest of the judgment is not material for this report.)