High Court Kerala High Court

P.S.Vincent vs K.Y.Abdu on 1 March, 2010

Kerala High Court
P.S.Vincent vs K.Y.Abdu on 1 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Co.Appeal.No. 2 of 2010()


1. P.S.VINCENT, PUTHUMADASSERY HOUSE,
                      ...  Petitioner

                        Vs



1. K.Y.ABDU, S/O.YOOSUF RAWTHER,
                       ...       Respondent

2. THE OFFICIAL LIQUIDATOR,

3. KERALA STATE INDUSTRIES DEVELOPMENT

                For Petitioner  :SRI.RAJU JOSEPH

                For Respondent  :SRI.K.MONI

The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :01/03/2010

 O R D E R
                  A.K. BASHEER & P.Q. BARKATH ALI, JJ.

            ------------------------------------------------------

                    Company Appeal No.2 of 2010

            ------------------------------------------------------

                  Dated this the 1st day of March, 2010

                                  JUDGMENT

Basheer, J.

This appeal is directed against the order passed by the learned

Company Judge in two Applications filed in Company Petition No.2 of

2003.

2. By the impugned order the Company Court has directed

that the revised offer made by respondent No.1 herein who was the

applicant in Company Application No.398/2009 for Rs.1,05,01,000/-

( Rupees one Crore five Lakh one thousand) be accepted and the

assets of the company in liquidation, which were notified for sale, be

sold to the said applicant.

3. The grievance of the appellant who was not a party to the

Company Application referred to above, is that his offer of

Rs.1,09,75,000/- ( Rupees One Crore Nine Lakh Seventy Five

Thousand) ought to have been accepted by the Company Court not

only for the reason that his offer was higher than what was offered by

respondent No.1, but also since he was not given an opportunity to

make a further offer or atleast to explain the position.

Co.Appeal No.2/2010 2

4. Relevant facts may be briefly noticed.

5. It is not in dispute that certain movable and immovable

assets of the company in liquidation ( M/s. Elcera Substrates Ltd)

which is the subject matter of C.P.No.2/2003, were put to sale by the

Official Liquidator. It appears that initially, the highest offer received

from two bidders separately for the immovable assets and the plant

and machinery put together was only for Rs. 64,93,800/- ( Rupees

Sixty Four Lakhs Ninety three thousand eight hundred). In the

meanwhile respondent No.1 approached the Company Court and filed

I.A.No.398/2009 making an offer of Rs.1,00,01000/- for the movable

and immovable assets and the plant and machinery. Appellant filed

I.A.No.380/2009 offering a total sum of Rs. 88,00,000/-. On a query

made by the Company Court as to whether the two bidders were

prepared to make a better offer, respondent No.1 enhanced his offer

and raised it to Rs.1,05,01,000/- and appellant enhanced it to

Rs. 92,52,100/-.

6. At this stage the Company Court directed the Official

Liquidator to issue a fresh tender notification for sale fixing the sum of

Rs.1,05,01,000/- as the upset price and to see whether there was any

better offer.

7. It was at this stage that the appellant raised his offer to

Co.Appeal No.2/2010 3

Rs.1,09,75,000/- for the movables, plant and machinery and

immovable assets. But while making the said offer, the appellant put

forth four conditions which in effect were as follows :

                   1)     All documents in respect of the land

            must be "cleared".

                   2)     All electricity dues must be discharged

by the Official Liquidator and it must be ensured

that new electric connection is provided in his

name.

3) He should be absolved of all statutory

liabilities like telephone, sales tax, Insurance ,

Provident Fund etc.

4) Document of title must be executed

either in his own name or in favour of the person

to be nominated by him.

8. Respondent No.1 did not revise his earlier offer of

Rs. 1,05,01,000/-. The offers made by the appellant and respondent

No.1 were placed before the Company court by the Official Liquidator

along with his report. The Liquidator in his report stated that condition

No.2 put forth by the appellant cannot be countenanced or accepted

under any circumstances. But as regards the other three conditions,

the Liquidator did not make any suggestion and left it to the discretion

of the court.

9. When the matter came up for consideration, the learned

Co.Appeal No.2/2010 4

Judge took the view that the offer made by the appellant cannot be

accepted in view of the conditions attached to the same. The learned

Judge therefore directed that the revised offer of Rs. 1,05, 01,000/-

made by respondent No.1 be accepted and the assets of the company

be sold to him.

10. As mentioned earlier, the appellant takes exception to the

above order passed by the learned Company Judge on two grounds

which we have already referred to above.

11. Sri.Raju Joseph, learned counsel for the appellant submits

that the appellant ought not to have been penalised even assuming he

had committed any indiscretion. The appellant had only given

expression to his anxiety. His only intention was to ensure that he did

not incur any other liabilities. The appellant being an uneducated

person, his conduct ought to have been considered in its right

perspective. At any rate, the appellant ought to have been given an

opportunity to offer an explanation, in which event, he might have

even reconsidered the matter and probably would have withdrawn

those conditions.

12. In this context, learned counsel invites our attention to the

provisions contained under Section 55 of The Transfer of Property Act

1882 and particularly to Clause (g) of the above section. Section 55

Co.Appeal No.2/2010 5

lays down the rights and liabilities of buyer and seller of an immovable

property. It postulates that in the absence of a contract to the

contrary, the buyer and seller of immovable property respectively, are

subject to the liabilities, and have the rights, mentioned in the rules

enumerated in the Section, or such of them as are applicable to the

property sold.

13. Clause of sub section 1 further postulates that the seller is

bound among other things :

(g) to pay all public charges and rent

accrued due in respect of the property up to the

date of sale, the interest on all encumbrances on

such property due on such date, and, except

where the property is sold subject to

encumbrances, to discharge all encumbrances on

the property then existing.

14. It is contended by the learned counsel that a perusal of the

conditions incorporated by the appellant in Annexure A tender

document will unambiguously show that all these conditions were in

essence what was contained in Clause ‘g’ of Section 55. While

conceding that the properties were sold ” IN AS IS WHERE IS AND

WHATEVER THERE IS” condition, it is contended by the learned

Co.Appeal No.2/2010 6

counsel that it was incumbent on the seller, the Official Liquidator, to

ensure that the buyer was not saddled with any unhidden liabilities at

a later stage. This was only what the appellant intended when the “so

called” conditionalities were put forth.

15. Learned counsel has also pressed into service Section 57 of

The Transfer of Property Act in support of the above contention. The

provision in the above Section only postulates that where immovable

property subject to any encumbrances, whether immediately payable

or not, is sold by the court in execution of a decree, or out of court,

the court may, if it thinks fit, on the application of any party to the

sale, direct or allow payment into court such dues in the manner

provided therein. It can be seen that the above provision relates to

sale by court of an immovable property which is subject to any

encumbrance . The section mandates that such encumbrances shall

be discharged in the manner provided in the section.

16. We are afraid that the attempt of the learned counsel to

seek the aid of Section 57 in his case is totally misconceived.

17. As regards the contention based on Clause ‘g’ of Section

55, it may be noticed that it is one of the several obligations cast on a

seller of an immovable property to discharge all public charges and

rent accrued due in respect of the said property up to the date of sale.

Co.Appeal No.2/2010 7

But where the property is sold subject to encumbrances, the situation

may be different as is discernible from the above sub clause. We do

not propose to deal with that aspect of the matter any further since in

our view the issue can be dealt with dehors the aid of the above sub

clause.

18. As rightly pointed out by the learned counsel for

respondent No.1, the appellant had put his signature under

endorsement referring to the terms and conditions. He had

unequivocally stated that he has unconditionally accepted the terms

and conditions of the sale. As mentioned earlier, one of the general

terms and conditions of sale stipulated that the assets were being sold

in “as is where is and whatever there is”. Clause ‘ d ‘ of the terms and

conditions reads thus :

“The assets are sold on the assumption that the

tenderer/s have inspected the assets, know what they

are tendering for, whether they have inspected or not

and the principle of ‘Caveat Emptor’ will apply.”

19. According to the learned counsel, the phraseology ” AS IS

WHERE IS AND WHATEVER THERE IS” will not take within its ambit

the defect in title or any other unseen liability that may be attached to

the property. Learned counsel contends that the above clause would

Co.Appeal No.2/2010 8

only relate and refer to the physical condition of the asset and nothing

more. For instance he points out that a successful tenderer may not

be entitled to complain about the defect or poor quality of the movable

property like machinery etc., if it was not in a working condition.

Similarly, if the immovable property like land turns out to be totally

rocky and unusable for any agricultural purposes, the successful

tenderer cannot be heard to say that he did not bargain for such a

land. It is further pointed out by the learned counsel that tenderer

may not also be entitled to complain, if any easementary right is

attached to the land under the Easments Act 1882.

20. In short it is pointed out by the learned counsel that

neither the liquidator nor respondent No.1 can take shelter under the

above clause incorporated in the tender notification.

21. It is true that the appellant was not formally given an

opportunity by the liquidator to reconsider the matter and to state

whether he stuck to the conditions incorporated by him to the offer in

response to the tender. However, it has to be noticed that a fresh

tender notification was issued by the Official Liquidator as suggested

by the Court since there was wide disparity between the first offer and

the last one. As mentioned earlier, while the first offer made by

another person was for about Rs.65 lakhs, the offer made by

Co.Appeal No.2/2010 9

respondent No.1 on the first occasion was Rs.1,00,01,000/-. Still

later, respondent No.1 enhanced his offer to Rs.1,05,01,000/-. It was

noticing the above wide disparity in the offers made by the tenderers

that officials of the Company Court had directed the Official Liquidator

to issue a fresh tender notification. In response to the notification,

the appellant had made an offer of Rs.1,09,75,000/-. The learned

Company Judge, after considering these two offers made by

respondent No.1 and appellant, took the view that the offer made by

the appellant need not be accepted since certain conditionalities were

attached.

22. The short question that arises for consideration is whether

any interference is warranted in the view taken by the learned

Company Judge.

23. At first blush the contentions raised by the appellant may

appear to be quite attractive. As has been noticed already 3 of the 4

conditions put forth by the appellant may not have any implementation

or complications as such. However the second condition with regard to

the liabilities, if any, to the Electricity Board could not have been

countenanced at all, as pointed out by the official liquidator in his

report before the Company Court. Still a stipulation made by the

condition imposed by the appellant that the official liquidator must

Co.Appeal No.2/2010 10

ensure that the power connection was made available to him once the

sale is confirmed.

24. As regards the above contention, the Official Liquidator

reported before the Court that it was unaccepted.

25. Sri.Raju Joseph, learned counsel for the appellant,

contends that even assuming the conditions put forth by the appellant

were unacceptable, the Official Liquidator ought to have afforded an

opportunity to him to be heard. It is further contended by the learned

counsel that the Official Liquidator ought to have considered the offer

made by the appellant de hors those conditions.

26. As has been noticed already, the appellant had made an

endorsement accepting all the terms and conditions of the tender

notification as could be seen from Annexure-A notification itself. The

four conditions were written by the appellant in his own handwriting

beneath the above endorsement. Clause (j) of Annexure-A notification

makes it abundantly clear that ” terms and conditions of sale will form

part of every tender and shall be signed and submitted along with each

tender in token of acceptance of the terms and conditions of the sale”.

Even if we accept the contention raised by the appellant as regards the

clause relating to “AS IS WHERE IS AND WHATEVER THERE IS”, it

cannot be said that the appellant might have been ignorant of the

Co.Appeal No.2/2010 11

other terms and conditions in Annexure-A notification. The learned

Company Judge has, apparently keeping in view all the above aspects

of the matter, decided not to accept the offer made by the appellant.

Though there is some merit in the contention raised by the appellant

as regards failure of the Official Liquidator to issue notice to him, we

are not persuaded to disagree with the view taken by the learned

Company Judge. The appellant could not have imposed certain

conditions precedent while submitting his tender papers. We have also

kept in view the circumstance leading to issuance of Annexure-A

notification before which respondent No.1 had made his offer.

27. As has been noticed already, the offer of Rs.1,05,01,000/-

made by respondent No.1 was treated as the upset price by the

company court. It is true that respondent No.1 had not chosen to

offer a higher bid in response to Annexure-A notification. Under

normal circumstances, if the appellant had not imposed any

conditionalities, he might have walked away with the bid. But,

unfortunately, he decided to impose certain conditions, may be for his

own reasons. As rightly held by the learned Company Judge, the

appellant was not entitled to have the cake and eat it too. We do not

find any reason to interfere with the order passed by the company

court.

Co.Appeal No.2/2010 12

There is yet another aspect of the matter. It is beyond

controversy that the sale was confirmed on 4th January, 2010 and the

properties, both movable and immovable, were delivered to

respondent No.1 on the same day. It is contended by respondent

No.1, which is not controverted, that he had also sold the movables to

a third party. It is also on record that respondent No.1 has entered

into an agreement for sale of certain portions of the entire immovable

property as well.

The appeal fails. It is accordingly dismissed.

A.K. BASHEER, JUDGE

P.Q. BARKATH ALI, JUDGE

mt/sv/mns/aks

Co.Appeal No.2/2010 13