High Court Kerala High Court

Shri. Kurian Paulose vs Appellate Authority For … on 23 May, 2008

Kerala High Court
Shri. Kurian Paulose vs Appellate Authority For … on 23 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6625 of 2007(L)


1. SHRI. KURIAN PAULOSE, AGED 61 YEARS,
                      ...  Petitioner

                        Vs



1. APPELLATE AUTHORITY FOR INDUSTRIAL
                       ...       Respondent

2. BOARD FOR INDUSTRIAL AND FINANCIAL

3. M/S. ALLUMINIUM INDUSTRIES LTD.,

4. STATE BANK OF TRAVANCORE,

5. M/S. UNITED SHIPPERS LTD.,

6. M/S. ALIND EMPLOYEES UNION REVIVAL

7. M/S. ALIND WORKS UNION, REP. BY

                For Petitioner  :SRI.MURALI PURUSHOTHAMAN

                For Respondent  :SRI.P.M.POULOSE, ADDL.CGSC

The Hon'ble MR. Justice A.K.BASHEER

 Dated :23/05/2008

 O R D E R

A.K. Basheer, J.

– – – – – – – – – – – – – – – – – – – – – – – – –

W.P (C) Nos. 6625, 28280
& 34185 of 2007

– – – – – – – – – – – – – – – – – – – – – – – – – –

Dated this the 23rd day of May, 2008.

Judgment

These three writ petitions are being disposed of by this

common judgment since the issues involved in them are common

and closely inter- related. W.P.No.6625/2007 will be treated as the

leading case and the parties and documents in this petition will be

referred to in the judgment unless otherwise indicated.

2. The primary question that arises for consideration is

whether Ext.P8 order passed by the Appellate Authority for

Industrial and Financial Reconstruction, New Delhi granting a

further opportunity to the promoters to frame a comprehensive

rehabilitation scheme to revive the sick Aluminium Industries

Limited, is illegal and invalid.

3. Petitioner who is stated to be a Non Resident Indian had

submitted a proposal before the Operating Agency, State Bank of

Travancore, Thiruvananthapuram, for taking over the Relays

Division of the Company at Thiruvananthapuram. The Board for

Industrial and Financial Reconstruction, New Delhi (BIFR for

short), accepted the above offer made by the petitioner and

consequently approved sanction for the scheme to hive off the

Relays Division from the parent company as an independent entity

and to merge it with the firm of the petitioner.

W.P(C).6625,2820,34185/07
2

4. The above order of the BIFR was challenged by the

promoters/major shareholders and several others before the

Appellate Authority for Industrial and Financial Reconstruction,

New Delhi (appellate authority for short). All these 8 appeals

were heard and disposed of by the appellate authority by a

common order (Ext.P8).

5. Petitioner while calling in question the legality and

propriety of the above order contends that the appellate authority

ought not to have entertained the appeals preferred by the

promoters and other shareholders since they were hopelessly

time barred. More importantly, they had not challenged the

earlier order passed by the BIFR way back in 2003 accepting

the proposal made by the petitioner for revival of the Relays

Division. It is further contended by the petitioner that the

appellate authority was not justified in interfering with the order

of the BIFR at the instance of the promoters who had admittedly

failed to revive the Company. The BIFR had recorded its dis-

satisfaction about the indifferent attitude of the promoters who

had evinced no interest in the affairs of the Company for the last

several years.

6. Petitioners in the other two writ petitions viz.

W.P.Nos.28280/07 and 34185/07 are respectively some of the

senior executives and two of the employees’ organisations in the

Company. While the officers of the Company pray for issuance

of a writ of mandamus or such other writ, order or direction to

W.P(C).6625,2820,34185/07
3

the operating agency not to accept the proposal for change of

authorised signatories in view of the interim order passed by this

court in WP.6625/2007, the employees’ organizations pray for a

direction to the operating agency to honour the cheques issued

by the Company for its day today operations through its

authorised signatory. They further pray for a declaration that the

decisions taken at the extra ordinary general meeting of the

shareholders of the Company on March 21, 2007 to constitute

new Board of Directors is violative of the order passed by the

appellate authority and also the interim order issued by this

Court in W.P.No.6625/2007.

7. A brief reference to the chequered history of the

beleaguered sick company is necessary to decide the issue

involved in these cases.

8. The Company which was incorporated in 1946 had

been giving thrust to manufacture of products primarily to cater

to the needs of the power sector. It has got 5 manufacturing

units (consisting of 3 manufacturing divisions and 2 contracting

divisions) spread over Kerala, Andhra Pradesh and Orissa with

more than 1600 employees. The manufacturing divisions

consist of Conductor Division at Kundara (Kerala), Hirakud

(Orissa) and Hyderabad (Andhra Pradesh). There is a Steel

Products Division at Kundara, Machinery Division at

Hyderabad, Switch Gear Division at Mannar (Kerala) and

Relays Division at Thiruvananthapuram. The Services Division

W.P(C).6625,2820,34185/07
4

of the Company are: (a) Material Handling Division at

Hyderabad and (b) Contracts and Agencies Division at

Thiruvananthapuram.

9. The Company was declared sick under Section 3(1)(O)

of the Sick Industrial Companies (Special Provisions) Act 1985

(for short, the Act) by the BIFR in October 1987. A Scheme for

rehabilitation of the sick Company was sanctioned by the BIFR

by its order dated October 5, 1989. Term liabilities of financial

institutions and Banks were restructured and fixed at Rs.4040

lakhs. The cost of rehabilitation Scheme was put at Rs.949 lakhs

out of which Rs.300 lakhs had to be brought in by M/s.Somani

Group of Industries, the promoters, and Rs.649 lakhs by the

financial institutions and banks. M/s. Somani was inducted into

the management with an initial investment of Rs.300 lakhs to

the equity capital. The promoters had to arrange a further sum

of Rs.100 lakhs after one year in the form of equity and/or

unsecured loans.

10. It is beyond controversy that the Somani Group of

Industries owns approximately 45% of the equity share capital

of the Company and M/s. United Shippers Limited, which is a

part of the Somani Group, owns 29.02%. It is also on record

that the promoters had taken unsecured loans amounting to

Rs.239 lakhs and also arranged finance of Rs.240 lakhs, after

sanctioning of the Rehabilitation Scheme by the BIFR.

11. But the revival package did not achieve the results

W.P(C).6625,2820,34185/07
5

envisaged in the rehabilitation scheme. At the hearing held on

August 5, 1993 the BIFR recorded its disillusionment over the

failure of the promoters to implement the rehabilitation scheme

and directed the operating agency (IIBI) to submit a revised

Scheme within 3 months.

12. At the meeting held on July 26, 1994, the BIFR

noticed that no viable scheme had emerged. Therefore the

operating agency was directed “to issue a comprehensive

advertisement within 15 days for take over of the

Company/divisions of the Company, to formulate a viable

rehabilitation package, hold joint meeting of the involved

parties and submit the Scheme to the Board within 2 = months”.

13. At its next meeting held on December 19, 1994 the

BIFR considered the status report filed by the operating agency.

It was noticed that several enquiries from various groups/parties

had been received in response to the advertisement issued in the

newspapers for take over of the Company/divisions of the

Company and to formulate a viable rehabilitation package. But

no concrete proposal had been received from any of the parties.

14. Several meetings were held by the BIFR thereafter

between 1995 and 2001. A perusal of the summary record of

proceedings of the BIFR will reveal that several attempts were

made at various levels involving Banks, financial institutions,

State Governments, employees organizations, promoters etc. to

evolve a viable scheme for take over/change of management of

W.P(C).6625,2820,34185/07
6

the Company.

15. In the hearing held on November 8, 2001, the BIFR

concluded that only 3 units of the Company were operational

and considered viable. They were the Switch Gear Division

(SD) and Relays Division (RD) in Kerala and Machinery

Division (MD) in Hyderabad. It was also observed by the BIFR

that even after a lapse of 14 years since the proceedings had

commenced, no workable proposal for revival could be

evolved. It was clarified that sale of the above three operational

units on “going concern” basis with whatever liabilities, to the

willing parties for takeover, would have to be done.

16. At the meeting held on June 27, 2002 the operating

agency informed the BIFR that in response to the advertisement

issued by it on February 22, 2002 as directed by the BIFR, five

offers had been received for the individual running units, out of

which only 2 were accompanied by Earnest Money Deposits

(EMD). Petitioner had made an offer of Rs.1.22 crores for the

Relays Division at Thiruvananthapuram. It was further informed

by the operating agency that the petitioner had subsequently

increased his offer to 1.35 crores, apart from agreeing to take

over the liability of the workers’ dues to the extent of Rs.60

lakhs. The BIFR also noticed that the consensus at the joint

meeting of the representatives of the Banks and other parties

was that the offer made by the petitioner was too low as

compared to the value of the assets and therefore it was not

W.P(C).6625,2820,34185/07
7

acceptable. A similar view was taken regarding the offer for the

Switch Gear Division at Mannar. In this proceeding (Ext.P3)

the BIFR ordered that the operating agency be changed since it

omitted to discharge its duties and responsibilities properly.

Accordingly State Bank of Travancore was appointed as the new

operating agency under Section 17(3) of the Act, in place of

IIBI. Certain other directions were also issued in the matter of

take over of the other revivable units through merger,

amalgamation etc. I will revert back to the above record of

proceedings of the BIFR (dated June 27, 2002) a little later.

17. In the meeting held on December 19, 2002 the BIFR

directed the operating agency to issue advertisements in 2

prominent newspapers for unit-wise sale of Switch Gear

Division and Relays Division in Kerala and Machinery Division

at Hyderabad on a “going concern basis” with or without

some or all their liabilities, within one month. For the

remaining divisions which were admittedly non revivable, the

BIFR directed the operating agency to issue advertisements for

sale of assets (inlcuding land, buildings, plant and machinery

etc) in convenient packages. Several other directions were also

issued with regard to the manner in which the bids were to be

submitted by the parties and the procedure to be followed

thereafter.

18. At the meeting held on November 10, 2003, the

operating agency informed the BIFR that the petitioner had

W.P(C).6625,2820,34185/07
8

offered Rs.234.50 lakhs for take over and revival of the Relays

Division at Thiruvananthapuram in response to the

advertisement issued in this regard. It is not necessary to refer to

the other issues which came up for consideration in the

hearing, at this stage. However it may be mentioned that the

BIFR made it clear that separate orders for rehabilitation of the

three revivable units will be issued later. Accordingly a draft

rehabilitation Scheme (DRS) in respect of Relays Division was

circulated by the BIFR along with its order dated January 28,

2005 calling for objections/suggestions to be considered at the

next hearing on April 13, 2005. A copy of the said order issued

by the BIFR is on record as Ext.P5.

19. When the Draft Rehabilitation Scheme came up for

consideration before the BIFR on July 26, 2005, sanction was

accorded making it clear that the sanctioned Schemes for the

machinery/Conductor Division at Hyderabad, Relays Division at

Thiruvananthapuram and Switch Gear Division at Mannar shall

come into force with immediate effect. A copy of the

sanctioned scheme in respect of the Relays Division,

Thiruvananthapuram is on record as Ext.P7.

20. Under Ext.P7 Scheme the entire Relays Division of

the Company had to be hived off into a new Company that

would be floated as ALIND Relays Ltd. Transfer of

liabilities to the extent of Rs.234.50 lakhs under the provisions

of Section 18(1)(d) of Act 1985 was to be allowed. The Scheme

W.P(C).6625,2820,34185/07
9

envisaged that on and after the date of transfer (April 1, 2004),

the newly floated Company would be merged into the firm of

the petitioner . Yet again, it is not necessary to refer to the other

terms contained in the sanctioned Scheme at this stage.

21. As mentioned in the earlier part of the judgment, the

orders passed by the BIFR on January 28, 2005 and July 26,

2005 have been set aside by the appellate authority in the

impugned order (Ext.P8). Since we are concerned in these cases

only with the sanctioned Rehabilitation Scheme in respect of

Relays Division, for which the petitioner had submitted his bid,

it is not necessary to refer to the other schemes in respect of

Machinery Division at Hyderabad or Switch Gear Division at

Mannar.

22. As has been noticed already, the Company was

declared sick under Section 3(1)(O) of the Act 1985, way back

in the year 1987. M/s.Somani Group of Industries was inducted

into the management under a Scheme of revival sanctioned by

the BIFR in 1989. It is true that the promoters (M/s.Somani

Group) had not succeeded in implementing the Scheme of

revival though they had been in charge of the sick Company for

more than a decade. It is on record that in the year 1994, the

BIFR had noticed that the Scheme for revival had not taken

wings as envisaged or expected. The promoters who had

pumped in funds in accordance with the terms provided under

the scheme, seemed to have lost interest and enthusiasm

W.P(C).6625,2820,34185/07
10

midway through. The proceedings of the BIFR clearly revealed

that various study reports from qualified technical groups and

other financial institutions were kept in view while considering

ways and means to keep up the momentum for revival and

rehabilitation of the sinking Company.

23. It is borne out by records that the assets and

liabilities of the Company had been reckoned on more than

two or three occasions. Understandably, the liabilities had

grown manifold over the years. Curiously at one stage the

value of the assets had reportedly come down; obviously for

the reason that the valuation of the plant and machinery had

been reduced because of depreciation and other similar factors.

But significantly the value of the land owned by the Company

in the 3 States of Andhra Pradesh, Kerala and Orissa had

appreciated considerably over the years. Yet another factor

which apparently persuaded the appellate authority to set aside

the orders passed by the BIFR was the potential for growth of

the power sector in the rapidly changing industrial scenario of

the country.

24. Reference has been made to the above aspects only

as a prelude to the consideration of the main issue as to whether

the appellate authority was justified in giving another

opportunity to the promoters and other share holders to revive

the Company in a bid to put it back on rails.

25. I have heard learned counsel for the parties at length.

W.P(C).6625,2820,34185/07
11

The orders passed by the BIFR at various stages of the

proceedings have been placed for my perusal in a compilation,

which is marked as Ext.X1. A large number of other documents

have also been produced, not only on behalf of the petitioner

and the contesting respondents, but also by the various

employees’ organisations in support of their respective

contentions.

26. It is primarily contended by the learned senior counsel

for the petitioner that the appellate authority was not justified in

showing indulgence towards promoters by granting them yet

another opportunity to revive the Company, and that too at a

stage when most of its manufacturing units have remained

closed down for years. It is the admitted position that those

units were declared unviable and unrevivable. They have been

irredeemably lost for all practical purposes. It is further

contended by the learned counsel that the promoters who have

been at the helm of affairs eversince 1989 had given up the

Company as a lost cause. They had not shown any interest to

give any sustenance to the Company. The employees of two or

three units, by dint of their hard work and determination, had

managed to keep them afloat. It is also pointed out by the

learned senior counsel that the promoters never bothered to co-

operate with the operating agency for revival of the Company.

They had also not effectively participated in the proceedings

before the BIFR. While inviting my attention to some of the

W.P(C).6625,2820,34185/07
12

summary record of proceedings of the BIFR, it is contended by

the learned senior counsel that the promoters had not challenged

any of the orders issued by the BIFR during 2002-2003. In

those orders, the BIFR had directed the Operating Agency to

publish advertisement for sale of the assets of the Company’s

closed/unviable units in Kerala and Orisssa and also the

Regional Offices at Delhi, Calcutta and Kochi and the corporate

office at Thiruvananthapuram under Section 18(2)(i) and

Section 18(ii) of the Act.

27. It is true that in the proceedings dated December 19,

2002, the BIFR had noticed that only 3 units of the Company

viz., the Switch Gear Division (SD) and Relays Division (RD)

in Kerala and Machinery Division (MD) (including Conductor

Division) in Hyderabad were operational and considered viable.

Significantly in these proceedings the BIFR had further

observed thus:

“….Fifteen years had lapsed since the

company came to BIFR and it had still not

been possible to work out a concrete

revival proposal, essentially because the

company’s original promoters were not

resourceful enough to work out and support

a meaningful revival plan that could be

acceptable to all its major stake holders.

Instead of proceeding for winding up of the

W.P(C).6625,2820,34185/07
13

company in 2001 the Bench had

nevertheless allowed some more time as a

last effort for reviving at least the above

three units in the workers’ interest and

directed for issuing advertisements for

change of management (COM) including

sale of the operational units on a “going

concern” basis….”

28. In the above proceedings it was ordered that the

divisions located in Hyderabad should be spun off into a

separate company with segregated assets and liabilities as

certified by the company’s auditors. It was further ordered that

the operating agencies shall issue advertisements in two

prominent newspapers for unit-wise sale of Switch Gear

Division and Relays Division situated in Kerala on a “going

concern” basis with or without some or all their liabilities within

one month’s time. As far as the remaining divisions which were

admittedly non-revivable were concerned, it was directed that

advertisements for sale of assets (including land, buildings,

plants and machinery etc.) in convenient packages may be

issued separately giving similar time limits. The other direction

was to prepare the book and market values of the assets and the

detailed list of partywise liabilities of the two revivable units in

Kerala. The BIFR had directed the Company to submit

revised/corrected unit-wise statements of all its assets and

W.P(C).6625,2820,34185/07
14

liabilities as on 31/3/2002 and 31/12/2002, with break up into

actual and contingent liabilities, after reconciling once again the

figures in respect of the dues of the workers, secured lenders,

statutory dues etc.

29. It was obviously in terms of the above order that the

newly appointed operating agency viz., State Bank of

Travancore had issued Annexure C advertisement in the

newspaper dated January 4, 2003. The petitioner had

submitted his offer for take over and revival of Relays Division

at Thiruvananthapuram in response to Annexure C. I shall deal

with the contents of the above advertisement a little later.

30. From the record of proceedings of the hearing of the

BIFR held on November 10, 2003 it can be seen that the

representative of the operating agency had informed the BIFR

that as against the valuation of Rs.133.75 lakhs for the Relays

Division at Thiruvananthapuram, Sri.Kurian Poulose

(petitioner) had made an offer of Rs.234.50 lakhs, out of which

Rs.150 lakhs was offered to the secured debtors. The operating

agency submitted before the BIFR that the offer made by the

petitioner was acceptable to it. In these proceedings the BIFR

recorded that separate orders in respect of circulation of the

rehabilitation proposals for the 3 revivable units including the

Relays Division at Thiruvananthapuram will be issued later.

Accordingly in its proceedings dated November 18, 2003 the

BIFR stated thus:

W.P(C).6625,2820,34185/07
15

“The proposal for revival of RD submitted

by Shri Kurien Poulose vide letter dated

10/5/2003 is also prima facie acceptable.

The OA (SBT) shall submit its final report

along with the minutes of the JM and a

draft of a workable rehabilitation scheme

within 3 weeks’ time. Copies of the OA

Report should be simultaneously made

available to Shri Poulose, ALIND and all

secured creditors/Govt. and other

Departments/Organizations from whom

reliefs are expected. The Bench will

consider circulating the scheme for consent

u/s 19(2) read with Section 19(1) of the

Act.”

It may be noticed that in the above proceedings, the BIFR

further directed issuance of advertisement for sale of the assets

of only the unviable units in Kerala and Orissa as well as its

Regional Offices at Delhi, Calcutta and Kochi and the Corporate

office at Thiruvananthapuram.

31. But curiously, in the Draft Rehabilitation Scheme in

respect of Relays Division, Thiruvananthapuram, a copy of

which is available in Ext.X1 at page 279, it is seen stated by

the BIFR thus:

“…After several hearings, BIFR, finally

W.P(C).6625,2820,34185/07
16

ordered in June 2002 for sale of running

units on a merger cum revival/takeover

basis and outright sale of non-running

units of the Company in a bid to revive it.

Accordingly Sri.Kurian Poulose evinced

interest in taking over the Relays

Division, Thiruvanangthapuram,

corporate office at Thiruvananthapuram

and land at Kochi. Sri.Kurian Poulose

submitted his proposal in response to the

advertisement released by State Bank of

Travancore, the Operating Agency (OA)

appointed by BIFR calling for bids.

Subsequently, a joint meeting was called

by the OA at Thiruvananthapuram on

6/3/2002 wherein the representatives of

the lenders, bidder and AIL were present

and the bid by Mr.Kurian Poulose for

taking over the Relays Division,

Thiruvananthapuram, the corporate office

at Thiruvananthapuram and land at Kochi

was found acceptable to the lenders.

Sri.Kurian Paulose agreed to improve his

offer to the lenders for Rs.145 lakhs to

Rs.150 lakhs.” (emphasis supplied)

W.P(C).6625,2820,34185/07
17

It is in the above context that Annexure C advertisement has to

be perused. The relevant entry in relation to Relays Division,

Thiruvananthapuram comprised only of 3 acres and 13 cents of

land in Vilappilsala village of Thiruvananthapuram district,

apart from factory and non-factory buildings. Nothing more,

nothing less. In other words, Annexure C advertisement did not

refer to or include the corporate office of the Company at

Thiruvananthapuram or the land at Kochi at all. There is no clue

as to how these two assets were also included in the Draft

Rehabilitation Scheme, which was ultimately sanctioned by the

BIFR two months thereafter, in September 2005, as could be

seen from Ext.P7.

32. A perusal of the record of proceedings of the hearing

of the BIFR held on June 27, 2002 reveals that the petitioner

had made an offer of Rs,.1.22 crores for the Relays Division in

response to the advertisement issued on February 22, 2002. Of

course, the petitioner had later increased the offer to 1.35 crores,

over and above the liability on account of the workers’ dues to

the extent of Rs.60 lakhs. The said offer was found to be too

low and unacceptable at the joint meeting of the parties

concerned and it was not accepted.

33. Relevant portion of clause (ii) of paragraph 20 of the

record of proceedings dated June 27, 2002 is extracted

hereunder:

“The OA shall issue advertisements in

W.P(C).6625,2820,34185/07
18

two prominent newspapers for unit-wise

sale of SD, RD and MD of the company

on a “going concern” basis (U/s.18 of

SICA), with or without some or all their

liabilities, within two months’ time. For

the remaining divisions, which were

admittedly non-revivable, advertisements

for sale of assets (including land,

buildings, plant and machinery etc. in

convenient packages) only will be issued

separately, giving similar time-limits. The

advertisements should contain the

available details of valuation of lands,

buildings, plant & machinery and other

assets of each unit. The drafts of the

advertisements may be got approved by

the Board by fax….”

Clause (iii)(a) of the above order reads thus:

“In case of take over of the revivable units

through merger/amalgamation etc. either

all the liabilities will be taken over (as

negotiated/or the revival proposal should

ensure payment of full principal amount

and, if possible, a part of interest

apportioned to the unit ….”

W.P(C).6625,2820,34185/07
19

34. A perusal of the above clauses contained in the

proceedings of hearing held by the BIFR on June 27, 2002 will

undoubtedly show that no orders had been issued to sell the

corporate office at Thiruvananthapuram or the land at Kochi

along with the Relays Division at Thiruvananthapuram, either

as a package or otherwise.

35. At the risk of repetition it may be stated again that

Annexure C advertisement in the newspaper did not include

either the corporate office at Thiruvananthapuram or the land at

Kochi. Moreover, there is nothing on record to show that the

joint meeting called by the operating agency on March 6, 2002

had given its approval for sale of the above two properties to

the petitioner. Significantly, petitioner had only stated that the

joint meeting had “considered” the proposal made by him.

36. hus having regard to the various earlier orders passed

by the BIFR in relation to the Relays Division at

Thiruvananthapuram, it cannot be said that there was any

direction for sale of the corporate office at Thiruvananthapuram

and the land at Kochi, while sanctioning the Scheme for take

over/rehabilitation of the same. Therefore the order passed by

the BIFR in relation to the Relays Division cannot be sustained.

Consequently the sanctioned Scheme in respect of the Relays

Division, Thiruvananthapuram (Ext.P7) also cannot be

sustained.

37. It is true that there is some force in the contention

W.P(C).6625,2820,34185/07
20

raised by the petitioner that the promoters had not evinced

interest to revive the sick Company over the years as expected

of them. The Scheme of revival sanctioned by the BIFR in the

year 1989 could not yield any desired result. Similarly the

conduct of the promoters before the BIFR on almost all

occasions, as revealed from the proceedings, was also not very

positive or satisfactory. Petitioner may also be justified in

contending that the promoters ought not to have been allowed

to impugn the last two orders issued by the BIFR while

allowing the earlier orders for sale of the assets of the Company

to attain finality.

38. Petitioner has pointed out that the promoters had

never contended before the appellate authority that they had

prepared a comprehensive revival or rehabilitation package for

the sick company. It is also contended by the petitioner that the

promoters or their allies had never made a prayer before the

appellate authority to give them an opportunity to revive the

Company. Learned Senior counsel submits that the enthusiasm

now shown by the promoters is not bona fide or genuine at all

and that interest of the workers and creditors of the sick

Company will be at peril if the order of the appellate authority is

sustained.

39. I have carefully perused the order passed by the

appellate authority which has been impugned in these cases. It

has already been found that the order issued by the BIFR in

W.P(C).6625,2820,34185/07
21

respect of Relays Division as well as the sanctioned Scheme for

its rehabilitation cannot be sustained for the reasons stated by

me earlier.

40. The other question that remains to be considered is

whether in the absence of any challenge, the other part of the

order passed by the appellate authority should be interfered with

at this stage in these proceedings. The appellate authority had

noticed that the operating agency as well as the secured

creditors had offered support for revival of the Company and

that they were agreeable for settlement of their dues under the

one time settlement scheme. It was also noticed by the appellate

authority that the Central Government and the State

Governments concerned, were also in support of revival. The

appellate authority had observed that there was complete lack of

information about the Company with BIFR and the operating

agency and that the operating agency and the Company had

failed to conduct proper valuation of the assets of various

divisions of the Company.

41. It has to be noticed that the phenomenal rise in the

land value will be a very determinative factor in the process of

revival as things stand now. But above all, the prime factor

which has to be borne in mind is that disintegration of the

Company may not be to the benefit or advantage of many,

barring only a few. There is no harm in giving one more chance

to resurrect the Company, especially since it is seen from the

W.P(C).6625,2820,34185/07
22

order that the representatives of Government of Kerala,

Financial Institutions, employees’ organisations etc. and

particularly the operating agency, have expressed their

willingness to give one more try for revival. Therefore the

appellate authority, in my view, was justified in deeming it fit

to afford further opportunity to the promoters to prepare a

comprehensive rehabilitation/revival Scheme for the sick

Company.

42. Needless to mention the BIFR may have to play a

more pro-active role henceforth. It has to be ensured that the

promoters do not fail yet again in their duty to put the Company

back on rails. If the BIFR notices any slackness or lack of

enthusiasm, it will always be open to take appropriate steps in

accordance with law.

43. In this context it may be mentioned that the

promoters, in response to a query made by this Court, had

submitted the Scheme of rehabilitation of the Company

prepared by them in June 2007. On the face of it, the

proposal/Scheme looks encouraging enough; but it depends on

how earnest the promoters are in implementing the Scheme.

The above proposal submitted by the promoters shall form part

of the record and it is marked as Ext.X2. The Registry shall

forward the same to the BIFR.

44. In view of the conclusions made by me as above, I do

not deem it necessary to go into the correctness of the order

W.P(C).6625,2820,34185/07
23

passed by the BIFR in the context of the provisions contained

in Section 18 of the Act. In the larger interest of the Company

and all parties concerned, I am satisfied that Ext.P8 order

passed by the appellate authority need not be disturbed at this

juncture. As mentioned earlier, the BIFR shall keep a close

watch of the functioning of the Company. It shall be ensured

that the promoters do not allow the Company to go to ruins.

45. In the result W.P.No.6625/2007 shall stand dismissed.

W.P.Nos.22820 and 34185/2007:

In view of the orders passed in W.P.No.6625/2007

petitioners are not entitled to get any relief in these two writ

petitions. They are accordingly dismissed.

A.K. Basheer
Judge

an.