High Court Kerala High Court

Jyoman Builders Pvt.Ltd vs B.Saratchandra Das on 19 November, 2009

Kerala High Court
Jyoman Builders Pvt.Ltd vs B.Saratchandra Das on 19 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Co.Appeal.No. 24 of 2009()


1. JYOMAN BUILDERS PVT.LTD, NAMBIAR
                      ...  Petitioner

                        Vs



1. B.SARATCHANDRA DAS, NADUVATH,
                       ...       Respondent

2. M/S.BENZ AUTOMOBILES PVT. LTD,

3. ANUJAN THOMAS, CHORATHIL HOUSE,

4. SUSY ANUJAN THOMAS, CHORATHIL HOUSE,

5. V.A.KUNJU, 68/301, MAITRI CO-OPERATIVE

6. H.PARAMESWARAN, HARI NIVAS,

7. LESLI PALLATH, S/O.JOSEPH PALLATH,

8. THOMAS GEORGE, KANIANTETHU HOUSE,

9. M.C.NADHI, 105, CANAL ROAD, GIRINAGAR,

10. MNB NAIR, SHANKERS, PARAPPILLY ROAD,

11. EPHARIM P MAMBILLY, AGED 50,

12. GIC HOUSING FINANCE LTD,

13. V.K.SANKARANKUTTY, S/O.O.G.MENON,AGED 57

14. M.JAYASANKAR, S/O.V.K.SANKARANKUTTY,

15. VARGHESE K JOSEPH, S/O.K.K.JOSEPH,

16. LAKSHMI NARAYANAN, S/O.I RAMASWAMY IYYER

17. S.KAMALAKSHY AMMAL, W/O.R.LAKSHMI

18. VIJAYA SUNDERESH, W/O.R.SUNDERESH,

19. ANTONY KOTTACKAL, S/O.P.K.M PILLAI.

20. ............

21. R.N.SHARMA,S/O.LATE C RAGHAVA IYYER,

22. ISAAC KURIAN, S/O.P.KURIAN ISAAC, AGED

23. J.M.AVENUE FLAT ALLOTEE'S ASSOCIATION,

24. INDUS ADVERTISING & MARKETING

25. A.GEETHA, D/O.KAMALAM, NO.49,

26. SAROJ STEELS PVT. LTD, 29/1219A,

27. T.K.ELIAS, S/O.MATHAI KURIAN,

28. K.MURALEEDHARA RAO, DOOR NO.37.3052,

29. K.NAGAVENI, DOOR NO.37/3052,

30. J.M.PALACE APARTMENT OWNERS WELFARE

31. E.JOSEPH SIMON, S/O.JOSEPH, ELANJIKKAL

32. SREELA JOSHY, NO.5A, J.M.TOWERS,

33. GEORGE AUGUSTINE, S/O.K.K.JOHN,

34. ROSAMMA GEORGE, W/O.AUGUSTINE, BUILDING

35. V.R.SASIDHARAN UNNITHAN,

36. LATHA S UNNITHAN, W/O.V.R.SASIDHARAN

37. P.V.SATHYAN, S/O.K.K.VASUDEVAN,

38. GEETHA, W/O.P.V.SATHYAN, BUILDING NO.69,

39. GRACY AUGUSTINE, W/O.C.K.AUGUSTINE,

40. SHELTOM LAPORTE, S/O.ALOSCIOUS

41. DHANALAKSHMI BANK LTD, REP. BY ITS

42. THANKAMMA JOSEPH, W/O.JOPSEPH CHACKO,

43. THANAKAMMA R MENON, W/O.KPR MENON,

44. SADASIVAN K NAIR, S/O.KUNJU NAIR,

45. M.RAM DINESH, ASST. MANAGER,

46. UMA SARATHCHANDRAN, W/O.DR.K.P.SARATH-

47. N.SASIKUMAR,M S/O.LATE P.NEELAKANDA

48. P.O.DEVVASSYKUTTY,S/O.P.D.OUSEPH,

49. GEETHA VIJAYAN, W/O.VIJAYAN, FLAT NO.6G,

50. SREEVIDYA SURESH, W/O.R.SURESH,

51. DR. SAJITHA KUMAR, W/O.D.BABURAJAN, AGED

52. B.BALAKRISHNAN, S/O.P.KUMAR, AGED 37,

53. JM TRIBUTES BUILDING ALLOTTEES

54. MOHANAN PILLAI, S/O.JANARDHANAN PILLAI,

55. G.H.ASSOCIATES MAHAKAVI BHARATHIYAR

56. M/S.ANUROOPA STONE FLOORINGS, TD ROAD,

57. SYNDICATE BANK, HOUSING FINANCE BRANCH,

58. BEENA SEBASTIAN, D/O.K.T.SEBASTIAN,

59. SAPNA GOKULDAS, W/O.GOKULDAS,

60. K.P.VASUDEVAN NAIR, A69, KALYAN NAGER,

61. RAJAMMA V NAIR, A69, KALYAN NAGER,

62. THE FEDERAL BANK LTD, BROADWAY BRANCH,

63. CSK TUBE COMPANY, REP. BY ITS PARTNER

64. COL. K.T.MOHAN, S/O.LATE N.K.THAMBI,

65. SHAILAJA MOHAN, W/O. LTD. COL.K.T.MOHAN,

66. SREEKUKMAR K., S/O.K.RAMACHANDRAN,

67. KALYANI SREEKUKMAR, W/O.SREEKUKMAR ,

68. VIKAS M WARRIER, S/O.M.R.WARRIER,

69. PHILIP DEVASSIA, W/O.K.P.DEVASSIA, AGED

70. R.RAMESH CHANDRAN, S/O.M.K.RAMACHANDRAN,

71. ANITHA PARAMWSWARAN, W/O.RAMESH CHANDRAN

72. B.RAVEENDRAN ANIR, S/O.BALAKRISHNAN NAIR

                For Petitioner  :SRI.G.SREEKUMAR (CHELUR)

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :19/11/2009

 O R D E R
       P.R. RAMAN & P.R. RAMACHANDRA MENON, JJ.
             ...............................................................................
          COMPANY APPEAL Nos. 24 & 25 OF 2009
             .........................................................................
                 Dated this the 19th November, 2009



                                  J U D G M E N T

P.R. Raman, J:

Appellants in both the Company Appeals are aggrieved by

the order passed by the learned Company Judge on 13th

October, 2009 ordering publication of Company Petition for

winding up as a further step under Rule 96 of the Company

(Court)Rules. Appellant in C.O.A.No.24 of 2009 is the first

respondent (the company sought to be wound up) in C.P.No. 37

of 1998 and appellant (Sterling Estates and Properties Ltd.)in

C.O.A.No.25 of 2009 is a third party. ( They have filed

C.A.No.475 of 2009 for getting themselves impleaded as

additional respondent in C.P.No.37 of 1998).

2. It is admitted by the parties that advertisement has

already been effected pursuant to the orders issued. Since the

COMPANY APPEAL Nos. 24 & 25 OF 2009

2

only prayer is being against the impugned order, this relief has

become infructuous.

3. In the course of arguments, it was pointed out that even

after the advertisement, further proceedings could be stayed by

this court, but we do not find any justifiable reason to do so.

But according to the appellants various steps taken to settle the

creditors’ claims are still pending and that C.A.No. 317 of 2009

is one such application (Annexure-VII). Likewise Sterling Estates

and Properties Limited got themselves impleaded in C.A.No.221

of 2007 by order in C.A.No.97 of 2008. Thereafter, they had

filed Company Application No.475 of 2009 for getting themselves

impleaded as respondent in C.P.No. 37 of 1998 (Annexure -XII).

4. The learned Counsel appearing for the GIC Housing

Finance, Adv.Shri K. Jaju Babu submits that there is an

agreement between GIC Housing Finance and Sterling Estates

and Properties Ltd., for sale of 22 flats earmarked for them in

the manner agreed to between the parties.

5. The learned Counsel Adv. Shri Jacob Mathew Manalil

representing the applicant in C.A.No. 676 of 2007 submits that

COMPANY APPEAL Nos. 24 & 25 OF 2009

3

he has claim over one of the flats in the same building where 22

flats are earmarked for GIC Housing Finance and that he only

wants his claim to be satisfied. Adv. Shri N. Dharmadan, learned

Sr. Counsel appearing for 31st respondent in C.O.A.No.24 of 2009

(32nd respondent in C.O.A.No.25 of 2009) submits that he has

claim for a sum of about Rs. One crore and it has not been

disposed of by the Company Court. The Receiver appointed

by this Court was also heard. According to him, pursuant to the

order passed in Company Appeal 14 of 2009, various claims

submitted by the parties have been cataloged and submitted in

the form of a report and orders are awaited.

6. What we gather from the submissions made by the

parties is that everybody wants a settlement, if possible. At the

same time, they cannot wait for an indefinite period. Their

apprehension is that if the Company under liquidation is ordered

to be wound up, without considering different claims and

suggestions made by the parties for an amicable settlement, it

will not be in the interest of anybody concerned. In view of the

fact that advertisement has already been effected and winding up

COMPANY APPEAL Nos. 24 & 25 OF 2009

4

order is yet to be passed by the learned Company Judge, the

proposal for an amicable settlement could be examined and

orders passed thereon before passing final orders in the winding

up petition.

P.R. RAMAN,
JUDGE.

P.R. RAMACHANDRA MENON,
JUDGE.

lk