Supreme Court of India

M/S Bakemans Industries Pvt.Ltd vs M/S New Cawnpore Flour Mills & Ors on 16 May, 2008

Supreme Court of India
M/S Bakemans Industries Pvt.Ltd vs M/S New Cawnpore Flour Mills & Ors on 16 May, 2008
Author: S Sinha
Bench: S.B. Sinha, V.S. Sirpurkar
                                                                 REPORTABLE

                 IN THE SUPREME COURT OF INDIA

                 CIVIL APPELLATE JURISDICTION

                CIVIL APPEAL NO. _3628__ OF 2008
              (Arising out of SLP (C) No. 12616 of 2007)

M/s. Bakemans Industries Pvt. Ltd.                    ..... Appellant

            Versus

M/s. New Cawnpore Flour Mills and others             .... Respondents

                                 WITH

                 CIVIL APPEAL NO. 3629_ OF 2008
              (Arising out of SLP (C) No. 14427 of 2007)

M/s. Bakemans Industries Pvt. Ltd.                    ..... Appellant

            Versus

M/s. New Cawnpore Flour Mills and others             .... Respondents



                           JUDGMENT

S.B. SINHA, J.

1. Leave granted in both the matters.

2. Whether power of a Company Court to sell the property of a

company vis-a-vis the power of the Financial Corporation can be merged
2

is the question involved in these appeals which arise out of the

judgments and orders dated 2nd July, 2007 and 6th July, 2007 passed in

Company Appeal No. 27 of 2004 and Company Appeal No.2 of 2007

respectively passed by the Division Benches of the Delhi High Court.

3. Certain basic facts are not in dispute which are as under :

SICOM Ltd. (SICOM in short) advanced a loan of Rs.17 crores to

the appellant (M/s. Bakemans Industries Pvt. Ltd.). It became a

defaulter. SICOM issued a notice under Section 29 of the State Financial

Corporations Act (1951 Act in short) on 22nd January, 2003. Another

notice was issued for taking over possession of the properties of the

sister concern of the appellant, viz. Captain Hygiene Products Ltd.

Appellant and its sister concern filed two writ petitions in the Punjab and

Haryana High Court at Chandigarh. They were dismissed as withdrawn

on 10th February, 2003.

4. 1st respondent and fourteen others filed fifteen applications before

the Delhi High Court for winding up of the appellant-company. Notices

were issued thereupon. SICOM issued a second notice under Section 29

of the 1951 Act on 6th June, 2003.

3

5. Indisputably the factory of the appellant was an ongoing concern.

SICOM took over the possession of the appellant’s factory at Patiala on

18th July, 2003. It was at that time in operation. It had finished bakery

products which were perishable in nature. Allegedly the operations were

shut down and the factory was locked.

6. We may notice here that different proceedings were initiated either

at the instance of the appellant or at the instance of some of the

respondents.

7. Appellant evidently took recourse to a proceeding which was

unknown to law. A purported agreement was entered into by and

between the appellant and one NRI Lead Bank. We are not aware as to

what were the disputes about between them. The said purported disputes

were referred to Arbitral Justice Tribunal of ADR Arbitration, a body

said to have been recognized by the Government of India in terms of

Section 21 of the Arbitration and Conciliation Act, 1996. A purported

reference of disputes in terms of a purported arbitration agreement

contained in a composite instrument dated 14th August, 2003 was referred

on 16th August, 2003. It was accepted by the Tribunal on 18th August,
4

2003 and notices were issued. The majority of the Tribunal opined that

there was no genuine arbitration agreement. The arbitration proceeding

was closed on 23rd August, 2003.

8. A new set of Arbitrators was constituted by the Tribunal who

rendered an award on 16th August, 2003 upon holding a day’s sitting only

opining that (i) taking over of the unit was illegal and (ii) a direction was

issued to handover possession to Bakemans.

9. A purported execution petition was filed by NRI Lead Bank before

the Delhi High Court seeking execution of a purported written

agreement/settlement dated 16th August, 2003 passed by the Board of

Conciliation in the said proceedings.

10. The execution petition was filed not only against the appellant and

its sister concern, Captain Hygiene Products Pvt. Ltd. but also against

SICOM. Industrial Development Bank of India, Industrial Finance

Corporation of India, HUDF Bank, State Bank of Patiala, and Punjab

State Industrial Development Corporation Ltd. were also impleaded as

parties therein.

5

11. We shall deal with the factual matrix thereabout a little later.

12. However, in the meantime, another proceeding by way of an

application under Section 9 of the Arbitration and Conciliation Act, 1996

was filed before the Tis Hazari Courts, Delhi. It was registered as Misc.

Suit No. 139 of 2003. Inter alia, a prayer was made therein to appoint a

receiver. However, it appears that another Bank initiated a proceeding

before the Debt Recovery Tribunal for recovery of its dues. A Receiver

was appointed by the said Tribunal in respect of the perishable goods on

1st September, 2003.

13. Possession of the said perishable goods lying in the factory was

taken from SICOM. A spot report was prepared.

14. Appellant in the meantime relying on or on the basis of the said

purported Award of the Board of Conciliation took forcible possession of

the factory premises on 14th September, 2003.

15. SICOM filed an application in the said purported execution

proceeding seeking for the following directions :
6

i) to withdraw the proceeding before the learned Additional

District Judge ;

ii) to vacate and handover the premises ;

iii) to grant prohibitory injunction ; and

iv) to stay the operation of the Arbitration Award.

16. An order of status quo which had been passed earlier was directed

to be maintained by the parties by the High Court on 15th September,

2003.

17. An application for modification of the order dated 15th September,

2003 was filed by SICOM on 16th September, 2003.

18. Appellant also filed an application for permission to sell all

perishable goods lying in the factory. Allegedly, the Receiver was asked

to sell the perishable goods.

It also directed the appellant to pay some amount to show its bona

fide. Appellant furthermore filed an application for vacation of the order

dated 15th/16th September, 2003. On 28th November, 2003 an assurance

was also given to the Court that the appellant will come with a definite
7

proposal for payment to the creditors. By an order dated 18th December,

2003 the High Court directed the appellant to deposit a sum of Rupees

two crores failing which SICOM was given a liberty to proceed with the

statutory remedies available to it under the Act for sale of the properties.

An undertaking was given to the Court by the Managing Director of the

appellant in the following terms :-

” Mr.Rajiv Kumar Gupta, Managing Director of
judgment debtor No.1 and Director of judgment
debtor No.2, who is present in Court, undertakes to
the Court that on or before 7.2.2004, a sum of Rs.2
crores would be deposited with judgment debtor No.3,
to be apportioned towards the liability of judgment
debtor Nos.3,4 and 5. Judgment debtor Nos.1 and 2
shall also give a proposal for settlement, setting out a
firm payment schedule for consideration of judgment
debtor Nos.3, 4 and 5. In the event the payment of
Rs.2 crores is not made on the date stipulated,
judgment debtor No.3 would be at liberty to avail of
statutory remedies available at law for sale of the
property.

Counsel for the parties also pray that the modalities of
restoration of possession be got done under the
supervision of officers of this Court, so as to avoid
unseemly controversies and a clear account of the
equipments, machinery and the assets, of which
possession is taken over at the factory premises is
available. Considering the quantum of work required,
counsel for the parties pray that at least three Local
Commissioners be appointed. Accordingly, I appoint
Mr. D.K. Batra, Joint Registrar of this Court, Mr.
S.P.Tara, Deputy Registrar of this Court and Mr. Anil
Kumar Arora, Sr.Personal Assistant of this Court, as
the Local Commissioners to visit the Factory Area,
8

Village Rasulpur Saidan, Tehsil and District Patiala,
State of Punjab. The Local Commissioners shall make
a complete inventory of the equipment, machinery,
assets, raw materials, finished, semi finished products,
if any. The possession of factory and assets be handed
over to the representatives of respondent No.3.
Inventory be also got signed by the parties. The Local
Commissioners may in their discretion also make any
observation with regard to the condition or state of
equipment, assets etc. The Local Commissioners to
execute the commission on 23.12.2003 at 11.00 a.m.
The fee of the Local Commissioners, Mr.D.K.Batra is
fixed as Rs.22,000, Mr.S.P.Tara is fixed as
Rs.20,000/- and Mr.Anil Kumar Arora is fixed as
Rs.18,000/- , exclusive of out of pocket, travel and
lodging expenses.

Learned counsel for judgment debtor Nos.1 and 2
submit that upon payment of Rs.2 crores and a firm
schedule being given for repayment, as acceptable to
the financial institutions, the Court should grant
repossession to judgment debtor No.2. This aspect
would be considered upon the payment of Rs.2 crores
having been made and firm schedule for repayment
having been given and accepted. Counsel for
judgment debtor Nos.1 and 2 state that, in the
meanwhile, they would not proceed further with the
arbitration proceedings, initiated before the ADR,
Arbitral Tribunal No.3. Mr. Arun Bhardwaj, counsel
for judgment debtor No.1, further states that judgment
debtor No.1 would not proceed with Suit
No.139/2003, pending in the Court of Sh.
S.K.Sarvaria, A.D.J., Delhi.”

19. In the meantime, SICOM obtained a valuation report in respect of

the factory form a Public Sector Organization known as Northern India
9

Technical Consultancy Organization Ltd. (NITCOL). In the said

proceeding, SICOM had also moved an application for direction to

permit them to publish an advertisement for sale of the moveable

properties of the appellant and to invite bids for sale.

20. We may now deal with the process of sale of assets of the

company. The factory of the appellant was situated in village Rasulpur,

District Patiala in the State of Punjab. The land measured 30,544 sq.

yards. The building comprised of three floors having RCC construction.

There were plants and machineries. There was also unpacked material

which had been imported from abroad. Pursuant to the permission

granted by the Court to SICOM to make an advertisement, one was

issued in Economic Times(All Editions), Business Standard (All

Editions), Tribune (Chandigarh Edition) and Dainik Bhaskar

(Chandigarh and Patiala Editions). As the appellant failed to deposit the

said sum of Rupees two crores and never submitted the definite proposal

in terms of the order dated 28th November, 2003, SICOM was given the

liberty to proceed with the sale.

21. On or about 15th March, 2004, respondent No.4, Ceylon Biscuits

Pvt. Ltd. filed an application seeking direction that they be also permitted
10

to inspect the factory on the premise that they had held negotiations with

the appellant for taking over the entire unit. Counsel who was

representing the appellant also represented Ceylon Biscuits Pvt. Ltd.

22. A question was raised in regard to the jurisdiction of the executing

court to proceed with the matter of sale of the properties. By reason of

an order dated 16th March, 2004, the Court noticed the bids submitted by

the ITC Limited and Britannia Industries Ltd. not only on the entire plant

but also on item wise basis. The Court rejected the contention of the

appellant both in regard to its jurisdiction as also its valuation report inter

alia opining that it had failed to deposit a sum of Rupees two crores and

submitted the repayment schedule in terms of its earlier order as such

there was no other option but to proceed with the sale process.

In regard to the offer of M/s. Ceylon Biscuits Ltd. it was directed :-

“They shall file their bid positively before 23.3.2004.
It is also made clear that if there could be any other
interested bidder, he/it could submit a bid in
accordance with the requirements, which shall be
considered. It shall also be open to the judgment
debtor Nos.1 and 2 to obtain other/better offers from
any other bidder. It is made clear that in all the
offers/bids which shall be submitted by any other
bidder, the bidders shall have to comply with the
11

formalities and the terms that have been advertised on
23.2.2004.”

23. Ceylon Biscuits Pvt. Ld. on or about 24th March, 2004 offered the

bid price at Rs.12.5 crores. It also deposited the earnest money of Rs. 25

lakhs. There was another bidder M/s. Longful Trading (India) Pvt. Ld.

who had made a bid of Rs. 11.7 crores. It had also deposited the earnest

money of Rs. 25 lakhs. In regard to the valuation of the properties both

in respect of the factory of the appellant as also its sister concern Captain

Hygiene Products Pvt. Ltd. the Court noticed :-

” It is, however, pointed out by the counsel
appearing for Bakemans Industries Pvt. Ltd. and
Captain Hygiene Products Pvt. Ltd. that valuation of
the said plant and machineries, and land and building
would be much higher than what is shown in the
valuation report. A valuation report is placed on
record wherein it is stated that the realisable value of
the aforesaid assets is Rs.8,42,43,000/-. Counsel
appearing for M/s. Bakemans Industries Pvt. Ltd.,
however, disputes the aforesaid valuation. In order to
ascertain the valuation of the aforesaid assets, it
would be appropriate to pass an order directing for re-
evaluation of the entire aforesaid assets of the said
company. M/s. SICOM Ltd. is directed to get the
entire assets re-evaluated by appointing an approved
valuer. The said valuation report shall be submitted
before the next date. The approved valuer shall visit
the factory premises on March 29, 2004 at 11.00 A.M.
when the representative of M/s. Bakemans Industries
Pvt. Ltd. could also be present at the site for the
purpose of assisting and giving appropriate guidance
12

to the approved valuer in ascertaining real value of
the assets. The necessary papers of the plant and
machineries and other connected records shall be
produced by M/s. Bakemans Industries Pvt. Ltd.
before the approved valuer in order to assist him in
evaluating the aforesaid property. It shall also be open
for the approved valuer to collect informations in
respect of various assets from other sources as well
like custom authorities, Director General Foreign
Trade and such like authorities. He shall also give a
separate valuation report for un-installed plant and
machinery, if any, so as to enable this Court to
ascertain the break-up value of the various plants and
machineries and to facilitate the process of sale by
this Court.

It shall be open to any other willing purchasers
also to submit their fresh bids, if so desired, on or
before the next date.”

24. Allegedly, the appellant filed an application before the Executing

Court with a prayer to decide its jurisdiction at the first instance. It is

stated at the Bar that neither there is any record in respect thereof in the

High Court nor any order appears to have been passed thereon.

25. We may now notice the proceeding before the learned Company

Judge.

26. The Company Applications were admitted by an order dated 6th

April, 2004. A Provisional Liquidator was appointed. It was directed to
13

take charge of the properties and books of accounts of the company. On

an application made by SICOM, however, the learned Company Judge by

order dated 16th April, 2004 directed that its possession may not be

disturbed.

27. As the Provisional Liquidator had been appointed, the Executing

Court transferred the petition to the Company Judge by an order dated

19th April, 2004.

28. Some correspondences appear to have passed between the

Advocate of the appellant Official Liquidator and SICOM as regards the

effect of the provisions of the Companies Act viz-a-viz Section 29 of

1951 Act.

29. Appellant, thereafter filed an application on 12th July, 2004 for

restraining SICOM from taking any further action for the sale/auction of

the properties and also asked for an order of status quo to be maintained

by the parties. No order on the said application was, however, passed.

In its order dated 17th July, 2004 the learned Company Judge observed

that the offer of Ceylon Biscuits did not appear to be improper.
14

However, appellant was given an opportunity to bring a better offer.

Second report of NITCON as regards valuation was also accepted.

30. Before the learned Company Judge a valuation report of a

Chartered Accountant was submitted which was rejected stating that they

were not the approved valuers and they had only taken into account the

book value and not the market value of the assets.

31. The matter was posted for hearing on 22nd July, 2004. On that

date, proceedings before the learned Company Judge were in two

sessions – one before lunch and another after lunch. Before recess,

appellant was granted one more opportunity to bring any other bid and

the judge adjourned the matter to 4th August, 2004. However, after

recess on a purported request made by the learned counsel for M/s.

Ceylon Biscuits the case was preponed to 28th July, 2004. Learned

counsel for the appellant was not present, although it was mentioned that

he had been informed. On the next date, i.e. 28th July, 2004 the Court

recorded a statement that the respondent company was negotiating with

some buyers. An affidavit of the prospective buyer and its Managing

Director was directed to be filed in this behalf alongwith an undertaking

to honour the bid quoted by the prospective buyer. The matter came up
15

before the learned Company Judge on 30th July, 2004. A prayer for

adjournment was made. An affidavit of the Ex-Managing Director of the

appellant was filed. However, adjournment was refused. The affidavit

was called from the registry and the matter was heard. The Court is said

to have waited for the learned counsel to appear till 4.00 O’ clock and

then took up the mater for hearing at 4.45 p.m. In its order the learned

Company Judge noticed the earlier proceedings at some length. It was

held :-

” No affidavit is filed of any prospective buyer.
Affidavit of Managing Director of the respondent
company is filed. It does not offer any bid of any
buyer. On the contrary, what is stated is that the
Managing Director has been able to tie up finances
with the various associates and the first instalment
would be received on or before 5th August, 2004 on
which date a pay order of Rs. 50 lacs shall be
produced in the court. It is also stated that the
management and associates thereafter would be
definitely for the welfare of all the financial
institutions and workers and would be a far better
than which is being offered by the bidder. This
affidavit, obviously, is not in compliance with the
directions contained in the earlier orders and Mr.
Chhabra’s own statement to the effect that the
respondent company had negotiated with a buyer who
was willing to offer more than the amount offered by
M/s. Ceylon Biscuits Ltd. such attempt had been
made earlier but failed. The arrangement offered in
the affidavit does not inspire confidence and it is only
a delaying tactic. He offer to deposit Rs. 50 lacs, in
the first instance when the total liability of secured
16

creditors itself is more than Rs. 50 crores, is a
pittance. The respondent company has also not stated
as to in what manner and within how much time it
would be in a position to discharge the entire liability.
It is also not stated as to from where it would generate
the resources/finances for this purpose. It is, thus,
clear that in spite of giving various opportunities to
the respondent company and its Managing Director
the respondent company has not been able to produce
better bid.

Property in question, which is subject matter of
sale, has been valued at Rs. 10 crores. Bid of
Rs.12.50 crores of M/s. Ceylon Biscuits Ltd. is,
therefore, reasonable more particularly when other
bidders whose bids were not only lesser have already
withdrawn from the bidding process, this bid is
hereby accepted.

Let balance payment be made by the successful
bidder strictly in terms with the bidding conditions
and the amount would be deposited in the court. The
amount so deposited should be kept in FDR initially
for a period of six months.”

32. An intra-court appeal was preferred against the orders dated 17th

July, 2004, 27th July, 2004 and 30th July, 2004. The matter was listed on

26th August, 2004. Before the appellate court also an offer was made by

the appellant to bring a higher offer of Rs. 15 crores. Pursuant to an

order made in this regard, a sum of Rs. 50 lakhs was directed to be

deposited. The Division Bench also directed maintenance of status quo

in the meantime.

17

33. In the meantime, SICOM and Ceylon Biscuits both filed

applications for possession of the factory to be handed over. Such

permission was granted on 13th October, 2004.

34. Various applications were filed before the Division Bench and/or

this Court. Except noticing that in the meantime another valuation report

was filed on 21st November, 2006 in regard to the intangible assets of the

company as being Rs.35.88 cores which had been sold by SICOM in

favour of Ceylon Biscuits for a sum of Rs.10 crores, we need not take

note of any other fact. By reason of the impugned judgment dated 2nd

July, 2007 the Letters Patent Appeal preferred by the appellant was

dismissed and by an order dated 6th July, 2007 the sale certificate was

directed to be issued to M/s. Ceylon Biscuits.

It is these orders which are in question before us.

35. Mr. Kapur, the learned senior counsel appearing on behalf of the

appellant inter alia would submit :-

i) The learned Company Judge while proceeding to direct sale

committed a serious illegality in not directing a fresh
18

valuation of the assets of the company and upon taking into

consideration the interest of other creditors as also that

SICOM itself before accepting the offer of M/s. Ceylon

Biscuits.

ii) When a Provisional Liquidator was appointed, his

involvement in the process of sale was imperative in

character.

iii) Provisions of Sections 441, 456, 450 and 457 read with Rule

293 of the Companies Act show that the involvement of

Official Liquidator was absolutely mandatory and the Court

could not, in the name of supervision over the sale,

substitute itself in the place of the Official Liquidator.

iv) The learned Company Judge completely disregarded the law

laid down by this Court in a series of decisions in each and

every respect concerning the sale of the assets of a company,

in so far as :-

a) it did not issue any fresh advertisement ;

b) the advertisement issued being in small print and no

guidelines having been issued, the same was

irrelevant;

c) the Company Court did not fix any reserve price ;
19

d) the Company Court did not make any attempt to

secure the best possible market price which was its

duty to do for the sake of the general body of creditors

including workmen and other secured creditors.

v) The Company Court on the one hand appointed an

independent valuer for valuing appellant’s intangible assets;

on the other it simply relied upon two valuation reports

made by NITCON without application of mind about its

correctness or otherwise.

vi) SICOM’s action is mala fide as even it should not have been

averse to the process of sale of the factory of the appellant at

a higher price, particularly when a memorandum of

agreement entered into by and between the appellant and

Ceylon Biscuits show that the actual value of the factory

was very high as per the Ceylon Biscuits’ own valuation

report dated 9th September, 2005.

vii) The learned Company Judge as also the Division Bench of

the High Court proceeded to determine the entire dispute

only on the conduct of the appellant both in respect of

obtaining the Award of the Board of Conciliators as also its

failure to secure a better price and not on the basis of the
20

legal principles involved in sale of assets of the company in

liquidation.

vii) As the Company was an ongoing concern, the Company

Judge without involving the Official Liquidator committed a

serious error in directing sale of the assets of the company at

an early stage of the winding up proceeding without

applying its mind that a Scheme for revival of the Company

was possible to be filed in terms of Section 391 of the

Companies Act.

36. Mr. Rajiv Shakdher, learned senior counsel appearing on behalf of

SICON, on the other hand, urged :-

i) SICOM had never been averse to obtaining any higher price

as would appear from the proceedings before the High Court

both in Execution Proceeding as also the Winding-up

Proceeding.

ii) SICOM had all along exercised its right to sell the

mortgaged assets in exercise of its statutory powers under

Section 29 of the 1951 Act which being in consonance with
21

the principles and guidelines laid by this Court, could not

have been interfered with.

iii) The appellant having questioned the action of SICOM in

invoking its statutory powers under Section 29 of 1951 Act

by filing two writ applications and having withdrawn the

same, it was entitled to take possession of the properties

which it did on 18th July, 2003.

iv) The appellant with a view to get back the possession of the

factory forged a settlement agreement to deceive SICOM in

purported execution of the award of the Board of

Arbitration.

v) It took recourse to adventurous litigations not only by

getting the aforementioned case filed but also filing an

application under Section 9 of the Arbitration and

Conciliation Act, 1996 with a view to get a Receiver

appointed, although it did not succeed in that attempt.

vi) It is not correct to contend that a Receiver was appointed by

the Court in the Arbitration proceeding but the Receiver was

appointed by Debt Recovery Tribunal in respect of

perishable articles only.

22

vii) The Executing Court at the initial stage and subsequently

the learned Company Judge, merely supervised the sale with

a view to bring about transparency in the entire process.

viii) That when a sale is held by a Financial Institution in terms

of Section 29 of the 1951 Act, opportunities are granted to

the debtors to purchase the property at the price for which

the sale had been held or to bring a higher offer.

ix) With a view to satisfy the set norms, the High Court not

only permitted Ceylon Biscuits and another to take part in

the bidding process but also gave opportunities after

opportunities to the appellant to bring a better offer which it

failing and/or neglected to comply with.

x) Appellant having undertaken to pay a sum of Rupees two

crores and having failed to comply with the same, it was not

entitled to raise any objection in regard to the legality or

otherwise of the sale, particularly when it was on their

suggestions, other bidders were permitted to bid and the said

bids were opened in the Court itself.

xi) The advertisement issued by SICOM was in accordance

with the usual practice and it is not correct to contend that
23

no guideline was issued or bidders were not permitted to bid

(in accordance with the norms).

xii) NITCON is a Public Sector Organization with which

SITCOM has no concern, thus it would not be correct to

contend that the second valuation report should not have

been obtained by it, particularly when the said valuation was

in relation to the uninstalled machinery lying at the factory

premises in respect whereof the appellant moved the learned

Company Judge.

37. Mr. Sundaram, learned counsel appearing on behalf of respondent

No.4 (Ceylon Biscuits), would submit :-

i) SICOM had all along exercised its powers under Section 29

of the 1951 Act and the Court merely supervised exercise of

such powers and in that view of the matter the appellant has

not been prejudiced at all inasmuch as the same merely

provided for additional safeguard for fetching a proper price

for the assets.

ii) In view of the decision of this Court in Rajasthan Financnial

Corporation Ltd. and another vs. The Official Liquidator :

24

(2005) 8 SCC 190 the involvement of the Official

Liquidator is necessary only to sell the assets of the

company in liquidation and as no winding up order has been

passed, involvement of Official Liquidator was not

necessary.

iii) The Company Court exercised its jurisdiction in terms of

Rule 293 of the Company Court Rules which permitted it to

sell the assets itself or through an agent.

iv) If the learned Company Judge thought that SICOM should

act as an agent, no illegality can be set to have been

committed by reason thereof.

v) Respondent No.4 being a bona fide purchaser, pursuant to

an offer, it would be highly prejudiced if the auction sale is

set aside at this stage.

38. The core issues which arise for our consideration in view of the

rival contentions of the leaned counsel are :-

1) Whether in the facts and circumstances of the case the

Executing Court and consequently the Company Judge

could have supervised the purported sale of the assets of the
25

appellant on behalf of SICOM having regard to the

provisions of Section 29 of the 1951 Act?

2) Whether in a case of this nature and particularly having

regard to the fact that SICOM submitted itself to the

jurisdiction of the executing court and company court, can

now turn around and contend that in effect and substance it

had exercised its statutory powers under Section 29 of the

Act and allowed the same only to be supervised by the

learned Company Judge?

3) Whether the statutory powers of a Financial Corporation as

envisaged under Section 29 of the 1951 Act would prevail

over the proceedings before a Company Judge in a winding

up proceeding?

4) Whether involvement of the Official Liquidator in the facts

and circumstances of the case and particularly in view of the

fact that Official Liquidator brought to the court’s notice

claims of other creditors, the Company Judge ought to have

dealt with the same in the manner laid down in the

Companies Act and/or the Rules framed thereunder and/or

the decision of this Court?

26

5) Whether the High Court while exercising its powers under

Section 433 of the Companies Act read with other

provisions could ignore the claims of the other creditors, and

in particular the workmen, having regard to the provisions

of Section 529A thereof.

6) Whether the High Court while exercising its jurisdiction

both in the execution proceeding as also winding up

proceeding can, in the fact situation obtaining herein, be

said to have adopted a fair procedure.

7) Whether in any event the High Court could have ignored the

legal requirements as regards the conduct of sale of the

assets of the appellant only on the basis of : (1) wrongful

conduct on the part of the appellant in obtaining an award

from the Conciliation Tribunal; and (2) its failure to bring a

better offer from another bidder.

39. The 1951 Act indisputably is a special statute. If a financial

corporation intends to exercise a statutory power under Section 29 of the

1951 Act, the same will prevail over the general powers of the Company

Judge under the Companies Act.

27

40. There cannot be any doubt whatsoever that the proceedings under

Section 29 of the 1951 Act would prevail over a winding up proceeding

before a Company Judge in view of the decision of this Court in

International Coach Builders Ltd. v. Karnataka State Financial

Corporation [(2003) 10 SCC 482] wherein it has been held:

“26. We do not really see a conflict between
Section 29 of the SFC Act and the Companies
Act at all, since the rights under Section 29
were not intended to operate in the situation of
winding up of a company. Even assuming to
the contrary, if a conflict arises, then we
respectfully reiterate the view taken by the
Division Bench of this Court in A.P. State
Financial Corpn. case. This Court pointed out
therein that Section 29 of the SFC Act cannot
override the provisions of Sections 529(1) and
529-A of the Companies Act, 1956, inasmuch
as SFCs cannot exercise the right under Section
29 ignoring a pari passu charge of the
workmen…

The view taken therein was reiterated by a three-Judge Bench of

this Court in Rajasthan State Financial Corporation and Anr. v. Official

Liquidator and Anr. ( 2005 ) 8 SCC 190 wherein it was stated:

“18. In the light of the discussion as above,
we think it proper to sum up the legal position
thus:

28

(i) A Debts Recovery Tribunal acting
under the Recovery of Debts Due to Banks
and Financial Institutions Act, 1993 would
be entitled to order the sale and to sell the
properties of the debtor, even if a company-

in-liquidation, through its Recovery Officer
but only after notice to the Official
Liquidator or the Liquidator appointed by
the Company Court and after hearing him.

(ii) A District Court entertaining an
application under Section 31 of the SFC Act
will have the power to order sale of the
assets of a borrower company-in-liquidation,
but only after notice to the Official
Liquidator or the Liquidator appointed by
the Company Court and after hearing him.

(iii) If a financial corporation acting
under Section 29 of the SFC Act seeks to
sell or otherwise transfer the assets of a
debtor company-in-liquidation, the said
power could be exercised by it only after
obtaining the appropriate permission from
the Company Court and acting in terms of
the directions issued by that court as regards
associating the Official Liquidator with the
sale, the fixing of the upset price or the
reserve price, confirmation of the sale,
holding of the sale proceeds and the
distribution thereof among the creditors in
terms of Section 529-A and Section 529 of
the Companies Act.

(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 creditor
concerned is to approach the Company
Court for appropriate directions regarding
the realisation of its securities consistent
with the relevant provisions of the
29

Companies Act regarding distribution of the
assets of the company-in-liquidation.”

[See also ICICI Bank Ltd. v. SIDCO Leathers Ltd. and Ors. 2006

(5) SCALE 27]

But, in this case, the sale in favour of Ceylon Biscuits Pvt. Ltd.

having not taken place in terms of Section 29 of the 1951 Act, the said

question cannot have any application whatsoever.

It is, however, a case where the learned Company Judge was not

authorized to exercise its power under Section 29 of the 1951 Act. It

purported to exercise its power only under the Companies Act. SICOM

submitted itself to its jurisdiction. It allowed the Company Judge to

conduct the sale. The sale that was conducted was purported to be in

terms of the Companies Act. We have noticed hereinbefore that when a

provisional liquidator was appointed, the High Court instead of

exercising its writ jurisdiction referred the matter to the Company Judge.

It was the Company Judge, therefore, who proceeded in the matter. The

Company Judge could exercise its jurisdiction only in terms of the

Companies Act and not in terms of Section 29 of the 1951 Act. If it did

not have the power under the 1951 Act, any decision purported to have

been taken by it would be a nullity. SICOM indisputably has a statutory
30

power but it could waive the same. It preferred the conduct of the auction

at the hands of the Company Judge in stead and place of carrying on the

same by itself. It submitted itself to the jurisdiction of the Company

Judge. Not only it took part in the proceedings without any demur

whatsoever, it actively participated therein. It is only at its instance that

the bid was held. The other bidders were also brought in.

It is, therefore, not a case where the learned Company Judge had

no jurisdiction to exercise supervision of sale of the assets of the

appellant on behalf of SICOM in terms of the provisions of Section 29 of

the 1951 Act or otherwise. Respondents even never insisted to get the

question of jurisdiction determined as a preliminary issue, although

raised by it specifically. It, thus, for all intent and purport waived its

right.

41. It is in the aforementioned situation, we must consider the question

as to whether in the facts and circumstances of this case, the involvement

of official liquidator was imperative.

42. The official liquidator brought to the court’s notice the claims of

the other creditors. The Company Judge having been exercising its

jurisdiction under Section 433 of the Companies Act was, thus, under a

statutory obligation to consider the cases of all creditors of the Company
31

simultaneously. For the said purpose, the learned Company Judge was

bound to follow the provisions of the Companies Act and/ or the

Company Court Rules. The jurisdiction of a Company Court extends

only to those matters which are specified in the Companies Act and apart

therefrom it had no jurisdiction. It also has a duty to see that the claims

of all creditors be dealt with, particularly having regard to the provisions

of Section 529A of the Companies Act. We are informed that the

workers had also filed their claims. Their claims having regard to a

series of decisions of this Court could not have been ignored. [See

Allahabad Bank v. Canara Bank (2000) 4 SCC 406 and Andhra Bank v.

Official Liquidator and Anr. (2005) 5 SCC 75].

43. The claim of the workmen having regard to the special provision

as contained in Section 529A of the Companies Act is pari passu to the

secured creditors of the Company.

Clause (11) of Section 2 of the Companies Act, 1956 provides for

the definition of `the court’. In A. Ramaiya, 16th Edn. 2004, the learned

author opines that the jurisdiction of a companies court extends only to

those matters which are specified in the Act and apart from those matters

it has no jurisdiction.

32

44. The matter might have been otherwise if SICOM had remained

outside the winding up proceedings. If it attained, disposal of the assets

of the Company would be subject to pari passu claim of unpaid workmen

in terms of Section 529A of the Companies Act.

45. The sale has been effected by the court treating SICOM as an

agent. Factually the court did not do so. Even otherwise, it is

impermissible. It exercised its own jurisdiction. It was bound to do so.

There cannot be any doubt whatsoever that in the matter of control over

the assets of a company in liquidation, the courts exercise a wide

jurisdiction. It may not only take recourse to the sale of the assets of the

company whether before or after it is wound up, but also would be

entitled to, nay obligated to, if the situation so warrants to attempt to

rehabilitate the company itself.

While doing so, it exercises its parens patriae power. It

safeguards not only the interest of the mortgages, but also the interest of

the mortgagor. It has a statutory obligation to safeguard the interest of

the workmen as also other non-secured creditors.

It is one thing to say as to how the assets shall be distributed but it

is another thing to say that while exercising the power to cause the sale
33

of the assets of the company, it would ignore the statutory provision. It

must, while exercising its power, take into consideration a all relevant

factors. The mode and manner as to how a sale would be conducted is

one thing but it is another thing that before putting the assets of the

company to sale, the court will undertake certain obligations which are

inherent in exercise of its jurisdiction under the provisions of the

Companies Act.

46. We will assume that the court could appoint SICOM as an agent

but apart from the fact that it, in fact, did not do so, we are inclined to

hold that the stand of the learned counsel is mutually destructive. On the

one hand, it is stated that SICOM was exercising its statutory power to

cause sale of the assets of the mortgagor through the agency of the court

but it is also contended that the sale was affected by the court through

SICOM. Such a contradictory or inconsistent stand, in our opinion, is

impermissible in law.

47. In NGEF Ltd. v. Chandra Developers Pvt. Ltd. and Anr., [(2005) 8

SCC 219], this Court opined:

“The Company Judge moreover will have to
bear in mind the provisions contained in
Section 529A of the Companies Act in terms
34

whereof the dues of the workman and the debts
due to the secured creditors to the extent such
debts rank in clause (c) of the proviso appended
to Sub- section (1) of Section 529 pari passu
therewith and shall have a priority over all
other debts.”

In A.P. State Financial Corporation v. Official Liquidator [(2000)

7 SCC 291], this Court held :

“Under the proviso to Sub-section (I) of Section
529, the liquidator shall be entitled to
represent the workmen and force the above pari
passu charge. Therefore, the Company Court
was fully justified in imposing above
conditions to enable the Official Liquidator to
discharge his function properly under
supervision of the Company Court as the new
Section 529A of the Companies Act confers
upon a Company Court a duty to ensure that the
workmen’s dues are paid in priority to all other
debts in accordance with provisions of the
above Section. The Legislature has amended
the Companies Act in 1985 with a social
purpose viz. to protect dues of the workmen. If
conditions are not imposed to protect the right
of the workmen there is every possibility that
secured creditor may frustrate the above pari
passu right of the workmen.”

35

At this stage we may also notice a decision of Three- Judge Bench

of this Court in Andhra Bank (supra) wherein this Court had to consider

the correctness of the decision in Allahabad Bank (supra). The

questions therein, inter alia, to be decided were :

“Whether after a winding-up order is passed
under Section 446(1) of the Companies Act or a
provisional liquidator is appointed, whether the
Company Court can stay proceedings under the
RDB Act, transfer them to itself and also decide
questions of liability, execution and priority
under Section 446(2) and (3) read with Sections
529, 529-A and 530 etc. of the Companies Act
or whether these questions are all within the
exclusive jurisdiction of the Tribunal ?”

This court after referring to the provisions of Section 529 and 529-

A stated the law in the following terms :

“In terms of the aforementioned provisions, the
secured creditors have two options (i) they may
desire to go before the Company Judge; or (ii)
they may stand outside the winding up
proceedings. The secured creditors of the
second category, however, would come within
the purview of Section 529- A(1)(b) read with
proviso (c) appended to Section 529(1). The
‘workmen’s portion’ as contained in proviso (c)
of sub-section (3) of Section 529 in relation to
36

the security of any secured creditor means the
amount which bears to the value of the security
in the same proportion as the amount of the
workmen’s dues bears to the aggregate of (a)
workmen’s due, and (b) the amount of the debts
due to all the creditors.”

Thus, the High Court could not have disregarded the pari passu

charge of the workmen upon the company’s assets.

48. The role of the official liquidator in a situation of this nature

assumes great importance.

49. Chapter II of the 1956 Act deals with winding up of a company by

the court. Section 433 provides for winding up, inter alia, by two modes.

One, if the company has by special resolution resolved that it should be

wound up by the court; or (2) if the company is unable to pay its debts.

An application for winding up is to be filed in terms of Section

431 of the Act. Section 441 provides that winding up of a company by

the court shall be deemed to commence at the time of presentation of

petition for winding up. The provision has since been omitted by

Companies (Amendment) Act, 2002. Section 442 provides for the power
37

of the court to stay or restrain proceedings against the company, Section

443 envisages power of the court on hearing petition. Section 446

provides for stay of all suits shall. Sub-section (3) of Section 446 reads

as under :

“S. 446. Suits stayed on winding up order.–
(1)…

(2) …

(3) Any suit or proceeding by or against the
company which is pending in any Court other
than that in which the winding up of the
company is proceeding may, nothwithstanding
anything contained in any other law for the time
being in force, be transferred to and disposed of
by that court.”

50. The Executive Court being a co-ordinate court (as the Execution

Petition was filed in the High Court itself) transferred the same to the

Company Judge having regard to the fact that a provisional liquidator

was appointed. Sub-section (4) of Section 446, therefore, has no

application as the proceedings before the Executing Court was not a

matter which came up in appeal from a judgment and order of another

court. Section 447 provides for the effect of winding up order.
38

51. Section 448 provides for appointment of `official liquidator’. An

official liquidator would be a liquidator on a winding up order being

made in respect of a company. Section 450 provides for appointment

and powers of provisional liquidator; sub-sections (1), (2) and (3)

whereof read as under :

“Section 450–Appointment and powers of
provisional liquidator–(1) At any time after
the presentation of a winding up petition and
before the making of a winding up order, the1
[Tribunal] may appoint the Official Liquidator
to be liquidator provisionally.

(2) Before appointing a provisional Liquidator,
the Tribunal shall give notice to the company
and give a reasonable opportunity to it to make
its representations, if any, unless, for special
reasons to be recorded in writing, the Tribunal
thinks fit to dispense with such notice.
(3) Where a provisional liquidator is appointed
by the Tribunal, the Tribunal may limit and
restrict his powers by the order appointing him
or by a subsequent order, but otherwise he shall
have the same powers as a liquidator.”

52. Section 456 envisages that when a winding up order has been

made or where a provisional liquidator has been appointed, the liquidator

or the provisional liquidator, as the case may be, shall take into his

custody nay his control of the property, assets and actionable claims to

which the company is or appears to be entitled. It is true that the court
39

had not permitted the provisional liquidator to take over the assets. It

protected the possession of SICOM. But the same by itself would not

mean that the provisional liquidator was denied from performing its other

functions.

Section 457 provides for the powers of liquidator. It is in two

parts, one which had to be exercised with the sanction of the tribunal and

the other which had to be exercised by itself. A liquidator, in terms of

clauses (c) and (ca) is entitled to sell the moveable and immoveable

property. Exercise of such jurisdiction by a provisional liquidator,

therefore, shall not be denied of his powers only because it did not obtain

possession of the properties. Section 529 of the Act which occurs in

Chapter V provides for application of insolvency rules in winding up

proceeding of the insolvent companies.

Section 529A expressly saves the rights of the workmen. It

contains a non obstente clause. A statutory parri passu charge is created

in support of the dues of the workmen being equivalent to the dues of a

secured creditor for the purpose enforcing the insolvency rules as

contained in clause (c) of sub-Section (1) of Section 529.

Section 538 of the Companies Act provides for offences by

officers of companies in liquidation.

40

53. The rights, jurisdiction and powers of the provisional liquidator

may not be the same as that of an official liquidator.

But in a case of this nature, only because the financial institution

stands outside the winding up proceedings, would it mean that the court

shall, for all intent and purport, ignore its officer and concentrate on the

interest of the financial institution alone? Can it be said that supervision

of the court is necessary only in a post winding scenario and not prior to

it? The question which should be addressed, in our opinion, by the

Company Court is that the ultimate interest of both secured and non-

secured creditors must be kept in mind. Should Court have exercised its

jurisdiction for directing the sale of the prime property and, in fact, the

essence of the assets of the appellant at the initial stage. The answer, in

our opinion, should be rendered in the negative.

54. The Chancery Division in Re. Dry Docks Corporation of London

[1888 (39) Chancery Division 88], wherein Fry J. held

“But then there are circumstances which, in my
opinion, vary the rights of the parties. On the
8th of March a provisional liquidator had been
appointed. Now the provisional liquidator’s
appointment is not only provisional, but
contingent in this sense, that it operates to
protect the property for an equal distribution
only in the event of an order for compulsory
winding-up being made; and if no such order be
41

made, then his appointment ought not to
interfere with the rights of third persons. He
was in the position of a receiver, whose
appointment might interfere with the rights of
third persons. Now with regard to that, the
practice of the Court is perfectly plain, as was
stated by Lord Truro, in the case of Russel v.

East Angilan Railway Company n(1), in very
clear terms. He said : “I apprehend then it may
be taken as a rule that, though this Court may
have issued a process or have made an order
which may interfere with the supposed rights
and interests of other parties not parties to the
cause, it is always competent for such parties to
make an application to the Court for relief; and
it is not to be presumed or doubted, but that
justice will be duly administered to them on
that application.”

55. The courts in India have to keep in mind different considerations.

The concept of right of property which was existing in 19th Century in

England would not stand the test of the act and the interpretation it

deserves keeping in view the object and purport of the 1956 Act. In

India, the Company Courts have a statutory duty to protect and rights of

workmen keeping in view the parri passu charge created in their favour

in terms of Section 529A of the Act. Power and functions of a

provisional liquidator subject to the limitations imposed by the court are

the same as that of an official liquidator.

42

56. It is furthermore not a case where the rights of third persons were

involved. We have held hereinbefore that SICOM failed to keep itself

outside the winding up proceedings. It has become a party to it and, thus,

when a sale is held by a Company Judge, it should not keep a provisional

liquidator out of its purview. It may be true that the provisional

liquidator could not sell the property without the sanction of the court,

but then feed back of the provisional liquidator by the Company Court

was necessary for the purpose of having a complete picture before it.

The official liquidator has informed us that about 373 claims have

been filed. The amount of claim is about 100 crores; amongst the

claimants, there are banks in whose favour also deeds of mortgages have

been executed. Provident Fund dues and other dues of statutoryclaims

are also subject matter of the claim petition. They also have a priority.

The claim of the provident fund is on behalf of the workmen. For

scrutiny of the said claims, a Committee has been constituted and we had

been informed that except the properties which have been sold in

liquidation, there is hardly any other asset upon which the creditors can

back upon for the purpose of realization of their dues.

57. It is true that in a liquidation petition, secured creditors ought to be

differently treated. A third party who has an independent right would not
43

be affected by reason thereof. Ordinarily, even the statutory power of the

said financial corporation would also not be affected.

58. We, however, are not in a position to agree with the submissions

of Mr. Sundaram that provisional liquidators have no statutory powers in

relation to affecting sale of a moveable or immoveable property.

Indisputably, it is subject to the direction of the court but, as indicated

hereinbefore, the Court while undergoing the process of winding up and,

in any event, resorting to sale of the assets of the company under winding

up proceeding could not have a ignored the involvement of the

provisional liquidator for any purpose whatsoever.

At the cost of repetition, it is reiterated that the discretion of the

court for selecting the mode and manner of sale has nothing to do with

the process required to be gone into for the said purpose.

It must have before it all these facts and figures so as to enable it

to pass a final order one way or the other. In so doing, the court must

keep in mind that it is not only determining an issue by and between the

mortgagor and one mortgagee only but could also be determining the

issue between a debtor and a vast number of creditors; whether secured

or non-secured.

44

The ratio of the decision of the Madras High Court in Sri

Chamundi Theatre Mysore Talkies Ltd. v. S. Chandrasekara Rao [1975

(45) Company cases 60] whereupon reliance has been placed by Mr.

Sundaram may be noticed. In that case, an advocate was appointed as a

provisional liquidator. The distinction between appointment of an

official liquidator as a provisional liquidator and an advocate as a

provisional liquidator must be viewed differently. When an official

liquidator is appointed as a provisional liquidator, the purpose is that he

must become aware of all the processes of winding up leading to exercise

of his statutory power, if ultimately the courts find it just and equitable to

direct the winding up of a company. In that case, the application for

winding up was not pressed by the petitioner-creditor.

Provisional liquidator, however, was directed to continue unless he

hands over the charge to the Managing Director to be elected in terms of

the order passed by the learned Company Judge. The provisional

liquidator, in view of the orders of the court, ceased to be in judicial

control or statutory control over the properties of the company.

Interpretation of Section 450 as opined by the learned judges of the

Madras High Court must be viewed from the aforementioned factual

matrix in mind.

45

It is not the law nor has such a proposition been canvassed before

us that the properties vested in the provisional liquidator, as was the

submission in that case. But then, however, the learned judges opined

that the appointment and power of an official liquidator is controlled by

the instrument which appoints him and that his office is not in equation

to that of an official liquidator, the same, however, would not mean that

even when there does not exist such limitation, the services of

provisional liquidator shall not be resorted to.

59. Strong reliance has been placed on in Re A.I. Levy (Holdings) Ltd.

[1964 (1) Chancery Division 19].

60. We may at this stage notice the statutory provisions as regards the

provisional liquidator in the United Kingdom. The Insolvency Act, 1986

governs the winding up proceedings in England & Wales.

Briefly stated the scheme of the said Act is as under :

The expression “office-holder” is defined in section 234(1). It

means the administrator, the administrative receiver, the liquidator or the

provisional liquidator, as the case may be. For the purposes of section

236 the expression includes, in the case of a company which is being
46

wound up by the court in England and Wales, the official receiver,

whether or not he is the liquidator.

Under the heading “The liquidator’s functions” section 143 of the

Insolvency Act describes the general functions of the liquidator in a

winding up by the court as follows:

“General functions in winding up by the court
(1) The functions of the liquidator of a
company which is being wound up by the court
are to secure that the assets of the company are
got in, realised and distributed to the company’s
creditors and, if there is a surplus, to the
persons entitled to it.

(2) It is the duty of the liquidator of a company
which is being wound up by the court in
England and Wales, if he is not the official
receiver-

(a) to furnish the official receiver with such
information,

(b) to produce to the official receiver, and
permit inspection by the official receiver of,
such books, papers and other records, and

(c) to give the official receiver such other
assistance, as the official receiver may
reasonably require for the purposes of carrying
out his functions in relation to the winding up.”

47

In Official Receiver (Appellant) v. Wadge Rapps & Hunt (a firm)

and another and two other actions [2003] UKHL 49, the question which

was to be decided by the House of Lords was whether the official

receiver can have recourse to the powers conferred by section 236 of the

Insolvency Act 1986 (“the Insolvency Act”) for the sole purpose of

obtaining evidence for use in disqualification proceedings against a

former director.

Observing the functions of the liquidator vis-`-vis disqualification

proceedings envisaged under the Section 236 of the Act, Lord Millett

opined:

“The first of these strands proceeds from the
premise that the powers conferred by section
236 are conferred on a liquidator “for the better
discharge of his functions in the winding up”.

These words are not derived from the express
terms of the section but are evidently
considered to be implicit in it. The unspoken
assumption is that a liquidator’s “functions in
the winding up” are limited to the collection
and distribution of the company’s assets. I agree
that the bringing of disqualification
proceedings is not a function which is
conferred on the official receiver “in the
winding up”; if it were, the costs of the
proceedings would be payable out of the assets
of the estate. It is not necessary to consider
whether the gathering of evidence for the
purpose of such proceedings is part of “his
functions in the winding up”, for this
48

formulation is unduly narrow. The liquidator’s
functions in relation to the company which is
being wound up are not and never have been
limited to the recovery and distribution of the
company’s assets. It would be very odd if the
liquidator of a company in voluntary
liquidation could apply to the court to direct a
public examination in the wider public interest
but could not invoke section 236 to order a
private examination in the same interest. In
practice the liquidator would usually prefer to
invite the official receiver to make the
application; and even where the application was
made by the liquidator the court would be
disposed to invite the views of the official
receiver. But it is impossible to say that the
liquidator would be acting outside his proper
role in the one case and not in the other.

Section 236 contains no express limitation on
the purpose for which it may be invoked. Of
course it may be invoked only for a legitimate
purpose in relation to the company which is
being wound up, and the court, which has
discretion to make or refuse an order, should be
astute to see that the powers conferred by the
section are not abused. It would plainly be an
abuse to use those powers for a purpose which
is foreign to the functions of the applicant in
relation to the company which is being wound
up. But I reject the unspoken assumption that
the functions of a liquidator are limited to the
administration of the insolvent estate. This is
only one aspect of an insolvency proceeding;

the investigation of the causes of the company’s
failure and the conduct of those concerned in its
management are another. Furthermore such an
investigation is not undertaken as an end in
itself, but in the wider public interest with a
view to enabling the authorities to take
appropriate action against those who are found
49

to be guilty of misconduct in relation to the
company. If the investigation yields
information material to the Secretary of State’s
decision to bring or continue disqualification
proceedings, it must be reported.”

It was furthermore opined:

” In my opinion, the only limitation which is
implicit in section 236 is that it may be invoked
only for the purpose of enabling the applicant
to exercise his statutory functions in relation to
the company which is being wound up.

Whether the applicant is the official receiver or
the liquidator or other office-holder these
include the provision of information to the
Secretary of State or the official receiver which
is relevant to the bringing or continuing of
disqualification proceedings.”

61. Interestingly, Mr. Rajiv Shakdher has made extensive reference

from Farar’s Company Law, Third Edition to contend that as the

appellant had defaulted in payment of its dues to various secured and

non-secured creditors including SICOM, it was admittedly heading

towards insolvency and in that view of the matter, the assets of the

company were really in a practical sense their assets and not the assets of

the creditors. We may notice the observations made by the learned

author :

50

“As we have seen, directors do not owe duties
to shareholders as such. Neither do they owe
duties to the company’s creditors. The
orthodox position being as stated by Dillon LJ
in Multinational Gas and Petrochemical Co. v.
Multinational Gas & Petrochemical Services
Ltd. [1983 Ch. 258] directors owe fiduciary
duties to the company though not to the
creditors, present or future, or individual
shareholders.

Winkworth v. Edward Baron
Development Co. Ltd. [(1987) 1 All ER 114], a
House of Lords decision, might suggest that
there has been a change to that position with
Lord Templeman stating :

`…a company ownes a duty to its
creditors, present and future. The
company owes a duty to its creditors to
keep its property inviolate and available
for repayment of its debts. The
conscience of the company, as well as its
management, is confided to its directors.
A duty is owed by the directors to the
company and to the creditors of the
company to ensure that the affairs of the
company are properly administered and
that its property is not dissipated or
exploited for the benefit of the directors
themselves to the prejudice of the
creditors’.”

The learned author furthermore observed :

“Support here for this approach can be found in
West Mercia Safetywear Ltd. v. Dodd [(1986) 4
ACLC 215] where Dillon LJ approved the
following statement of the position by the New
51

South Wales Court of Appeal in Kinsela v.
Russell Kinsela Pry Ltd. [(1989) AC 755] :

`In a solvent company the proprietary
interests of the shareholders entitle them
as a general body to be regarded as the
company when questions of the duty of
directors arise. If as a general body, they
authorize or ratify a particular action of
the director, there can be no challenge to
the validity of what the directors have
done. But where a company is insolvent,
the interests of the creditors intrude.
They become prospectively entitled
through the mechanism of liquidation, to
displace the power of the shareholders
and directors to deal with the company’s
assets. It is in a practical sense their
assets and not the shareholders’ assets
that through the medium of the company
are under the management of the
directors pending either liquidation,
return to solvency, or the imposition of
some alternative administration’.”

62. This is the meet of the matter. If the property which has been put

to auction was the prime property over which the fate of the creditors

depended, be they secured or non-secured ones, the company court, in

exercise of its equity jurisdiction could not have obliterated it from its

mind the cases of the others. If the assets belong to the creditors, that

must mean the whole body of the creditors and not only one of the

secured creditors. The inconsistency of is self-evident, as, on the one
52

hand, it is stated that the property of the company does not vest in the

court or the official liquidator, on the other hand, it is stated that it is

vested in the body of the creditors and not only in SICOM.

63. The High Court, therefore, could not have ignored the official

liquidator only on the ground that a provisional official liquidator was

appointed and not a regular official liquidator. The power and functions

of the provisional official liquidator for all intent and purport would be

the same as that of the official liquidator and, therefore, it was not

necessary for the Company Judge to wait till the Company was wound

up.

64. If the jurisdiction of a Company Judge is limited, any substantial

deviation and departure therefrom would result in unfairness. When an

order is passed in total disregard of the mandatory provisions of law, the

order itself would be without jurisdiction. In this case, however, even

otherwise a fair procedure was not adopted. We, however, very much

appreciate the anxiety on the part of the Court to see that otherwise just

dues of SICOM be realized. Conduct of a party plays an important role

in the matter of grant of a relief. However, only because the conduct of a

party was not fair, the same, by itself, cannot be a ground to adopt a

procedure which is unjust or unfair, particularly, when by reason thereof,
53

not only the Company itself but also other creditors are seriously

prejudiced. We fail to see any reason as to why the hearing of the case

was to be preponed. Why even a day’s time could not have been granted

when a prayer for adjournment was made. The jurisdiction of the

Company Court is vast and wide. It can mould its reliefs. It may

exercise one jurisdiction or the other. It may grant a variety of reliefs to

the parties before it. The parties before the Company Judge are not only

the Company or the creditors who had initiated the proceedings but also

others who have something to do therewith. Even in a given case a

larger public interest may have to be kept in mind. The court may direct

winding up. It may prepare a scheme for its restructuring.

65. We, therefore, are of the opinion that the Company Judge was not

correct in its view and passed the impugned judgments only having

regard to the wrongful conduct on the part of the appellant in obtaining

an award from the conciliation tribunal or failure to bring a better offer

from another bidder.

66. The question which is really an intricate one is what relief can be

granted. On the one hand, the Company has committed wrongs, on the

other, its property has been sold in auction. Even a part of the property

has been permitted by us to be taken out of the country. The factory, we
54

are told, has started operation. It has employed a large number of

workmen. Would that itself mean that we should refrain ourselves from

granting any relief? Direction issued by this Court in a case of this

nature need not be a narrow one.

The court has to take into consideration the fate of not only those

workmen who are working but also those who have a claim against the

Company. We must also take into consideration the fate of the other

creditors.

67. We, therefore, are of the opinion that interest of justice would be

subserved if while allowing the appeal, the learned Company Judge is

requested to go into the question afresh in accordance with the provisions

of the Companies Act and hold a fresh auction.

While doing so, indisputably, Ceylon Biscuits Pvt. Ltd.’s offer

would be considered. The Company Judge may consider the question of

grant of some preference to Ceylon Biscuits Pvt. Ltd. but while an

auction is to be held, there should be a proper valuation of all the assets

of the Company both movable and immovable.

The court, indisputably, may consider the question of framing an

appropriate scheme if it is found that there is a possibility of revival of
55

the Company. In other words, we leave all options open to the learned

Company Judge as are available in terms of the provisions of the

Companies Act including adjustment of equities amongst the parties.

Till, however, a final order is passed, Ceylon Biscuits Pvt. Ltd.

would continue to function not as an auction purchaser but as a Receiver

of the Company Court. Ceylon Biscuits Pvt. Ltd. shall file all statement

of accounts in regard to the amounts which it had invested and all other

requisite statements including the valuation of machinery it had taken out

of the country before the Court. The Court may appoint a Chartered

Accountant to verify the said statements. The court, if it thinks fit and

proper, may, apart from the provisional liquidator, appoint another

person to supervise the works and functioning of Ceylon Biscuits Pvt.

Ltd. as a receiver of the Court. As Ceylon Biscuits Pvt. Ltd. is being

appointed as a receiver, it goes without saying that it shall act strictly

under the supervision of the court and abide by the orders which may be

passed by it from time to time.

69. For the reasons aforementioned, the appeals are allowed to the

aforementioned extent. In the facts and circumstances of the case,

however, there shall be no order as to costs.

56

………………………

….J.

[S.B. Sinha]

…………………………..J.

[V.S. Sirpurkar]
New Delhi;

May 16, 2008