High Court Punjab-Haryana High Court

M/S Altos India Limited (In Liqn) … vs Hon’Ble State Consumer Disputes … on 20 February, 2009

Punjab-Haryana High Court
M/S Altos India Limited (In Liqn) … vs Hon’Ble State Consumer Disputes … on 20 February, 2009
C.A. No.732-733 of 2008                          -1-
in C.A. No.442 of 1997
in C.P. No.196 of 1997

         IN THE HIGH COURT OF PUNJAB AND HARYANA
                       AT CHANDIGARH

                                        C.A. No.732-733 of 2008
                                        in C.A. No.442 of 1997
                                        in C.P. No.196 of 1997
                                        Date of decision: 20.02.2009

M/s Altos India Limited (in liqn) through OL     .............. Applicant

                                Vs.

Hon'ble State Consumer Disputes Redressal Commission, New Delhi
and others
                                             ............Respondents

Present: Mr. Puneet Kansal, Advocate
for the Official Liquidator.

CORAM: HON’BLE MR. JUSTICE K. KANNAN

1. Whether Reporters of local papers may be allowed to see
the judgment ?

2. To be referred to the Reporters or not ?

3. Whether the judgment should be reported in the Digest ?

-.-

K.KANNAN, J.(ORAL)

C.A. No.732 of 2008

Application allowed.

Exemption from filing certified copies of Annexures A-1 to

A-6 and permission to place typed/photocopy of the same is granted.

C.A. No.733 of 2008

1. The application is filed by the Official Liquidator seeking

for the relief of quashing of the order dated 01.09.2006 and

30.05.2007 passed by the Hon’ble State Consumer Disputes Redressal

Commission, New Delhi and the orders passed by the District

Consumer Disputes Redressal Forum (East), Government of NCT of

New Delhi. By virtue of these orders passed by the Consumer Forum,
C.A. No.732-733 of 2008 -2-
in C.A. No.442 of 1997
in C.P. No.196 of 1997

claims of some of the depositors of the company had been admitted.

The company was admittedly directed to be wound up provisionally

on 11.06.1998 and final winding up order was passed on 12.08.1999.

When the company was in winding up, it may not have been possible

for any of the Forum to adjudicate upon the claims and direct any

amount to be disbursed. The remedy available to the depositors shall

be only to approach the Official Liquidator for appropriate remedy

under Section 529 and 530 of the Companies Act. The claims of the

third respondent shall be admitted before the Official Liquidator, who

shall consider the same and pass appropriate orders at the appropriate

time as and when the third respondent lodges his claims before the

Official Liquidator.

2. Subject to the above, the order directing the payment of the

claims to third respondent out of the assets of the company on priority

basis is set aside and the remedy of the third respondent shall be

worked out in the manner referred to above. The Official Liquidator

shall decide the claims in accordance with law.

(K. KANNAN)
JUDGE
February 20, 2009
Pankaj*