Bombay High Court High Court

Sicom Limited vs State Of Maharashtra on 18 March, 2010

Bombay High Court
Sicom Limited vs State Of Maharashtra on 18 March, 2010
Bench: D.K. Deshmukh, V.R. Kingaonkar
                                    1

       IN THE HIGH COURT OF JUDICATURE AT BOMBAY

         ORDINARY ORIGINAL CIVIL JURISDICTION




                                                           
                                   
                 APPEAL NO.658 OF 2004
                           IN
          COMPANY APPLICATION NO.540 OF 2002
                          IN




                                  
            COMPANY PETITION NO.476 OF 1993
                          ...

SICOM Limited …Appellants

v/s.ig

1.State of Maharashtra
through the Asst.Commissioner

of Sales Tax

2.OL of Konkan Steel Ltd. …Respondents

Mr.V.R.Dhond with Mr.R.S.Kelkar i/b

M/s.Prakash Panjabi & Co. for the Appellants.

Mr.A.A.Kumbhakoni with Ms.Geeta Shastri,AGP
for Respondent No.1.

WITH

APPEAL NO.5 OF 2008

IN
COMPANY APPLICATION NO.101 OF 2002
IN
COMPANY PETITION NO.976 OF 1998

::: Downloaded on – 09/06/2013 15:43:49 :::
2

The Thane Janata Sahakari Bank
Ltd. …Appellants

v/s.

1.State of Maharashtra
through the Asst.Commissioner
of Sales Tax

2.OL of M/s.United Airtech

Pvt.Ltd. …Respondents
ig …

Mr.R.S.Apte, Sr.Advocate i/b Mandar Limaye

for Apellants.

Mr.A.A.Kumbhakoni with Ms.Geeta Shastri, AGP
for State.

CORAM: D.K.DESHMUKH &

V.R.KINGAONKAR,JJ
DATED: 18th March, 2010

P.C.:(PER D.K.DESHMUKH,J.)

1. These Appeals can be conveniently

disposed of by a common order, because the

challenge in these Appeals is to the same

order. In these Appeals the order dated

7-2-2004 passed by the learned single Judge

::: Downloaded on – 09/06/2013 15:43:49 :::
3

in following Company Applications is

challenged.

C.A.No.312 OF 2001 IN C.P.NO.712 OF 1997

WITH
C.A.NO.421 OF 2001 IN C.P.NO.438 OF 1990
WITH
C.A.NO.447 OF 2001 IN C.P.NO.448 OF 1990
WITH

C.A.No.600 OF 2002 IN C.P.NO.253 OF 1993
WITH
C.A.NO.540 OF 2002 IN C.P.NO.476 OF 1993
WITH
C.A.NO.278 OF 2002 IN C.P.NO.492 OF 1992

WITH
C.A.No.101 OF 2002 IN C.P.NO.976 OF 1998
ig WITH
C.A.NO.492 OF 2002 IN C.P.NO.1145 OF 2000
WITH
C.A.NO.135 OF 2002 IN C.P.NO.348 OF 1993

WITH
C.A.NO.347 OF 2001 IN C.P.NO.669 OF 1998
AND
C.A.NO.264 OF 2003 IN C.P.NO.521 OF 1992

2. Though, it is a common order, the

order which is challenged in these two

Appeals was made in Company Application No.

540 of 2002 and Company Application No.101 of

2002. Both these Applications were filed by

the State of Maharashtra for recovery of the

amounts which were due to it from the company

under liquidation under the Sales Tax Act.

::: Downloaded on – 09/06/2013 15:43:49 :::
4

The claim of the State Government was that

the State Government is entitled to recover

the amount in question in preference to the

claim of any other creditor including the

secured creditors and workers. It appears

that, thereafter, at the hearing the relief

sought was modified and it was claimed that

the Court should direct that the State

Government is entitled to recover its dues as

secured creditors pari-pasu with the

secured creditors and workers. The learned

single Judge has granted that application of

the State Government. The Appellant in Appeal

No.658 of 2004 is SICOM, which is admittedly

a secured creditor governed by the provisions

of Section 529-A of the Companies Act in

relation to the company under liquidation and

the Appellant in Appeal No.5 of 2008 is a

Co.operative Bank which is also secured

creditor governed by the provisions of

::: Downloaded on – 09/06/2013 15:43:49 :::
5

Section 529-A in relation to the company

under liquidation.

3. There is no dispute before us that

the provisions of Section 529-A are

applicable in relation to the dues of both

the Appellants. It was claimed, however, on

behalf of the State Government that because

of the

provisions of Section 38(C) of the

Bombay Sales-tax Act statutorily the State

Government becomes a secured creditor and

therefore, it is entitled to payment of its

dues alongwith the secured creditors and the

workers. This contention of the State

Government has been upheld by the learned

single Judge.

4. The learned Counsel appearing for the

Appellants relying on the judgment of the

Supreme Court in the case of Central Bank of

::: Downloaded on – 09/06/2013 15:43:49 :::
6

India v/s. State of Kerala & ors., (2009) 4

SCC 94 submits that the Supreme Court in this

judgment has considered the entire law on the

subject and has held that to a property in

relation to which provisions of Section 529-A

of the Companies Act operates, Section 38(c)

of the Bombay Sales-tax Act does not operate.

The learned counsel relying on the judgment

of the

Constitution Bench of the Supreme

Court in the case of Builders Supply

Corporation v/s. Union of India, (1965) 2 SCR

289 submits that the provisions of the Land

Revenue Code which provide for recovery of

the dues of the State Government as arrears

of land revenue does not elevate the dues to

the level of dues of land revenue. The

learned Counsel therefore submitted that the

learned single Judge has misread the

provisions of the Companies Act and the

Bombay Sales-tax Act.

::: Downloaded on – 09/06/2013 15:43:49 :::
7

5. The learned Counsel appearing for the

Respondent-State Government, on the other

hand, relied on the observations in the

Judgment of the Division Bench of this Court

in the case of The Thane Janata Sahakari Bank

Ltd. v/s. The Commissioner of Sales Tax &

anr. Dated 18th April, 2006 to contend that by

operation of Section 38(c) charge in favour

of State Government is created and therefore

under the provisions of the Land Revenue

Code, the dues of the State Government under

the Sales-tax becomes dues of the Land

Revenue and therefore, are paramount charge

on a property. The learned Counsel pointed

out that the judgment of the Division Bench

in Thane Janata Sahakari Bank Ltd., has been

considered and approved by the Supreme Court

in its judgment in the case of Central Bank

of India, referred to above.

::: Downloaded on – 09/06/2013 15:43:49 :::
8

6. It is common ground before us, as

observed above, that both the Appellants are

covered by the provisions of Section 529-A &

Section 530 of the Companies Act. Section

529-A & Section 530 of the Companies Act

reads as under:-

529-A

payment.-

Overriding preferential
Notwithstanding anything
contained in any other provision of

this Act or any other law for the
time being in force, in the winding
up of a company-

(a) workmen s dues; and

(b) debts due to secured

creditors to the extent such debts
rank under clause (c) of the proviso
to sub-section (1) of section 529
pari passu with such dues,

shall be paid in priority to all
other debts.

(2) The debts payable under clause

(a) and clause (b) of sub-section (1)
shall be paid in full, unless the
assets are insufficient to meet them,
in which case they shall abate in
equal proportions.

::: Downloaded on – 09/06/2013 15:43:49 :::
9

530. Preferential payments.-

(1) In a winding up 1[subject to the

provisions of section 529A, there
shall be paid] in priority to all

other debts-

(a) all revenues taxes, cesses and
rates due from the company to the

Central or a State Government or to a
local authority at the relevant date
as defined in clause (c) of sub-
section (8), and having become due

and payable within the twelve months
next before that date;

(b) all wages or salary (including
wages payable for time or piece work

and salary earned wholly or in part
by way of commission) of any
employee, in respect of services
rendered to the company and due for a
period not exceeding four months

within the twelve months next before
the relevant date 2[***] subject to

the limit specified in sub-section
(2);

(c) all accrued holiday remuneration
becoming payable to any employee, or
in the case of his death to any other
person in his right, on the
termination of his employment before

or by the effect of, the winding up
order or resolution;

(d) unless the company is being wound
up voluntarily merely for the
purposes of reconstruction or of
amalgamation with another company,

::: Downloaded on – 09/06/2013 15:43:49 :::
10

all amounts due, in respect of
contributions payable during the
twelve months next before the

relevant date, by the company as the
employer of any persons, under the

Employees State Insurance Act, 1948
(34 of 1948), or any other law for
the time being in force;

(e) unless the company is being wound
up voluntarily merely for the
purposes of reconstruction or of
amalgamation with another company, or
unless the company has, at the

commencement of the winding up, under
such a contract with insurers as is

mentioned in section 14 of the
Workmen’s Compensation Act, 1923 (8
of 1923), rights capable of being

transferred to and vested in the
workman, all amounts due in respect
of any compensation or liability for
compensation under the said Act in

respect of the death or disablement
of any employee of the company;

(f) all sums due to any employee from
a provident fund, a pension fund, a
gratuity fund or any other fund for

the welfare of the employees
maintained by the company; and

(g) the expenses of any investigation
held in pursuance of section 235 or

237, in so far as they are payable by
the company.

(2) The sum to which priority is to
be given under clause (b) of
subsection (1), shall not, in the

::: Downloaded on – 09/06/2013 15:43:50 :::
11

case of any one claimant, 3[exceed
such sum as may be notified by the
Central Government in the Official

Gazette].

4[***]

(3) Where any compensation under the
Workmen’s Compensation Act, 1923 (8

of 1923), is a weekly payment, the
amount due in respect thereof shall,
for the purposes of clause (e) of
sub-section (1), be taken to be the

amount of the lump sum for which the
weekly payment could, if redeemable,

the

be redeemed if the employer made an
application for that purpose under
said Act.

(4) Where any payment has been made
to any employee of a company-

(i) on account of wages or salary; or

(ii) to him, or in the case of his

death, to any other person in his
right, on account of accrued holiday
remuneration,

out of money advanced by some person
for that purpose, the person by whom
the money was advanced shall, in a
winding up, have a right of priority
in respect of the money so advanced

and paid, up to the amount by which
the sum in respect of which the
employee or other person in his right
would have been entitled to priority
in the winding up has been diminished
by reason of the payment having been
made.

::: Downloaded on – 09/06/2013 15:43:50 :::
12

(5) The foregoing debts shall-

(a) rank equally among themselves and
be paid in full, unless the assets
are insufficient to meet them, in

which case they shall abate in equal
proportions;and

(b) so far as the assets of the

company available for payment of
general creditors are insufficient to
meet them, have priority over the
claims of holders of debentures under

any floating charge created by the
company, and be paid accordingly out

of any property comprised in or
subject to that charge.

(6) Subject to the retention of such
sums as may be necessary for the
costs and expenses of the winding up,
the foregoing debts shall be
discharged forthwith so far as the

assets are sufficient to meet them,
and in the case of the debts to which

priority is given by clause (d) of
sub-section (1), formal proof thereof
shall not be required except in so

far as may be otherwise prescribed.

(7) In the event of a landlord or
other person distraining or having
distrained on any goods or effects of
the company within three months next

before the date of a winding up
order, the debts to which priority is
given by this section shall be a
first charge on the goods or effect
so distrained on, or the proceeds of
the sale thereof:

::: Downloaded on – 09/06/2013 15:43:50 :::
13

Provided that, in respect of any
money paid under any such charge, the

landlord or other person shall have
the same rights of priority as the

person to whom the payment is made.

(8) For the purposes of this section-

(a) any remuneration in respect of a

period of holiday or of absence from
work through sickness or other good
cause shall be deemed to be wages in
respect of services rendered to the

if company during that period;

(b) the expression “accrued holiday
remuneration” includes, in relation
to any person, all sums which, by

virtue either of his contract of
employment or of any enactment
(including any order made or
direction given under any enactment),
are payable on account of the

remuneration which would, in the

ordinary course, have become payable
to him in respect of a period of
holiday, had his employment with the
company continued until he became

entitled to be allowed the holiday;

5[***)

6[(bb) the expression “employees”

does not include a workman; and]

(c) the expression “the relevant
date” means-

(i) in the case of a company ordered
to be wound up compulsorily, the date

::: Downloaded on – 09/06/2013 15:43:50 :::
14

of the appointment (or first
appointment) of a provisional
liquidator, or if no such appointment

was made, the date of the winding up
order, unless in either case the

company had commenced to be wound up
voluntarily before that date; and

(ii) in any case where sub-clause (i)

does not apply, the date of the
passing of the resolution for the
voluntary winding up of the company.

(9) This section shall not apply in

the case of a winding up where the
date referred to in sub-section (5)

of section 230 of the Indian
Companies Act, 1913 (7 of 1913),
occurred before the commencement of

this Act, and in such a case, the
provisions relating to preferential
payments which would have applied if
this Act had not been passed, shall

be deemed to remain in full force.

7. Perusal of the above quoted

provisions of the Companies Act shows that a

debt due to the secured creditors is entitled

to be paid on priority basis. Perusal of

Section 530 of the Companies Act shows that

so far as payment on account of revenue and

taxes is concerned, it is subject to the

::: Downloaded on – 09/06/2013 15:43:50 :::
15

provisions of Section 529-A of the Act and

therefore, combined reading of Section 529-A

and Section 530 will make it clear that the

Companies Act contains provisions which give

priority to the dues of the secured creditors

to whom the provisions of Section 529A are

applicable over the revenue demand. In this

behalf we have to see the provisions of

Section 38C
ig of the Sales-tax Act on which

reliance is placed on behalf of the State

Government. Section 38C of the Sales-tax Act

reads as under:

38C. Liability under this Act to be

first charge.- Notwithstanding

anything contained in any contract to

the contrary but subject to any

provision regarding first charge in

any Central Act for the time being in

force, any amount of tax, penalty,

::: Downloaded on – 09/06/2013 15:43:50 :::
16

interest or any other sum, payable by

a dealer or any other person under

this Act, shall be the first charge

on the property of the dealer, or, as

the case may be, person.”]

8. Perusal of the provisions of Section

38C of the Sales-tax Act shows that it

operates to
ig create first charge on the

property of the dealer. Creation of the first

charge on the property of the dealer for the

dues of the State Government towards sales-

tax is subject to there being no contrary

provision in any Central Enactment.

Therefore, if there is a Central Enactment

containing a provisions for creation of

first charge, then Section 38C will not

operate. If Section 38C does not operate,

then there is no question of Section 38C

creating any right whatsoever in favour of

::: Downloaded on – 09/06/2013 15:43:50 :::
17

the State Government in relation to the

property concerned. Section 38C by no stretch

of imagination can operate to create a right

in favour of the State Government, which will

be equal to any right created by Central

enactment. Because operation of Central

enactment creating any right of priority

totally displaces Section 38C. In other

words,

Section 38C and Central enactment

containing contrary provisions do not exist

and operate side by side. If the Central

Enactment operates, then Section 38C is

totally displaced. In our opinion, the

learned single Judge clearly erred in

holding that though Section 529A of the

Companies Act operates, Section 38C of the

Sales-tax Act also operates. If Section 529A

which is the Central Enactment giving

priority to the secured creditors and workers

operates in relation to a property of the

::: Downloaded on – 09/06/2013 15:43:50 :::
18

company, then provisions of Section 38C

giving priority to the State Government will

not operate in relation to that property.

9. It is further to be seen here that if

Section 38C does not operate in relation to a

property of the Company because of operation

of Section 529A, then by operation of the

provisions

of the Maharashtra Land Revenue

Code, there is no change brought about in the

situation. In our opinion, the provisions of

Section 169 of the Maharashtra Land Revenue

Code makes the position absolutely clear.

Section 169 of the Maharashtra Land Revenue

Code reads as under:

169. Claims of State Government
to have precedence over all others:-

(1) The arrears of land revenue due
on account of land shall be a
paramount charge on the land and on
every part thereof and shall have
precedence over any other debt,

::: Downloaded on – 09/06/2013 15:43:50 :::
19

demand or claim whatsoever, whether
in respect of mortgage judgment-
decree, execution or attachment, or

otherwise howsoever, against any land
or the holder thereof.

(2) the claim of the State
Government to any monies other than
arrears of land revenue, but

recoverable as a revenue demand under
the provisions of this Chapter, shall
have priority over all unsecured
claims against any land or holder
thereof.

10. Perusal
ig of the above quoted

provisions shows that the Maharashtra Land

Revenue Code makes a clear distinction

between the sum which is recoverable as a

land revenue and sum which is recoverable as

arrears of land revenue. What creates

paramount charge is the sum which is the

amount of land revenue and not the sum which

is recoverable as land revenue. The

Constitution Bench of the Supreme Court in

its judgment in the case of Builders Supply

Corporation, referred to above, in our

opinion, has made the position absolutely

::: Downloaded on – 09/06/2013 15:43:50 :::
20

clear. Following observations in the case of

Builders Supply Corporation, in our opinion,

are relevant. They read as under:-

                  We    have    referred    to  this




                                 
             decision,    because   it   brings  out

emphatically the real character of
the provisions prescribed by s.46(2).
Section 46(2) does not deal with the
doctrine of the priority of Crown

debts at all; it merely provides for
the recovery of the arrears of tax

due from an assessee as if it were an
arrear of land revenue. This
provisions cannot be said to convert

arrears of tax into arrears of land
revenue either, all that it purports
to do is to indicate that after
receiving the certificate from the

Income-tax Officer, the Collector has
to proceed to recover the arrears in

question as if the said arrears were
arrears of land revenue. We have
already seen that other alternative
remedies for the recovery of arrears

of land revenue are prescribed by
sub-sections (3) and (5) of s.46. In
making a provision for the recovery
of arrears of tax, it cannot be said
that s.46 deals with or provides for

the principle of priority of tax dues
at all; and so, it is impossible to
accede to the argument that s.46 in
terms displaces the application of
the said doctrine in the present
proceedings.

::: Downloaded on – 09/06/2013 15:43:50 :::
21

11. The learned Counsel appearing for the

State Government relied on observations made

in the judgment of the Division Bench in The

Thane Janata Sahakari Bank Ltd. s case, in

that case the Court was not considering the

situation whether the provisions of Section

529-A of the
ig Companies Act operate. The

Division Bench in that case was considering

the question whether in view of the

provisions of the Securitisation Act and

D.R.T.Act, the provisions of Section 38C

apply. The Court held that the provisions of

the Securitisation Act do not create any

first charge in favour of the Banks and

financial institutions. In other words, the

Securitisation Act does not have any

provisions which will displace operation of

the provisions of Section 38C of the Bombay

Sales Tax Act. The Division Bench,

::: Downloaded on – 09/06/2013 15:43:50 :::
22

thereafter, held that because Section 38C

operates, the amount of sales-tax is elevated

to the level of dues of land revenue and

therefore under the Maharashtra Revenue Code

it becomes paramount charge. The Division

Bench in this case was not considering the

case, where Section 38C does not operate. So

far as the judgment of the Supreme Court in

Central

Bank of India is concerned, there

also the Supreme Court was considering the

provisions of the Securitisation Act vis-a-

vis the provisions of Section 38C of the

Bombay Sales Tax Act and other paramateria

provisions. In our opinion, paragraph 148 of

that judgment makes the position clear.

148. After decree of the suit,
the appellant along with IFCI and

IDBI filed an application before the
Company Judge for consideration of
their claim on pro rata basis and
also for exclusion of the claim of
Punjab National Bank. The learned
Company Judge allowed the first

::: Downloaded on – 09/06/2013 15:43:50 :::
23

prayer of the appellant but declined
the second one by relying upon the
judgment in Allahabad Bank’s case

(supra). The intra-court appeal was
dismissed by the Division Bench by

relying upon the provisions of
Section 529A. On further appeal, this
Court referred to the judgment in
Allahabad Bank’s case (supra) as also

Rajasthan State Financial Corporation
v.

Official Liquidator [(2005) 8 SCC
190] and held:

“32. Allahabad Bank therefore, is not

an authority for the proposition that
in terms of Section 529-A of the
Companies Act the distinction between

two classes of secured creditors does
no longer survive. The High Court,
thus, in our considered opinion, was
not correct in that behalf.

33. In fact in Allahabad Bank it was
categorically held that the

adjudication officer would have such
powers to distribute the sale
proceeds to the banks and financial
institutions, being secured

creditors, in accordance with inter
se agreement/arrangement between them
and to the other persons entitled
thereto in accordance with the
priority in law.

34. Section 529-A of the Companies
Act no doubt contains a non obstante
clause but in construing the
provisions thereof, it is necessary

::: Downloaded on – 09/06/2013 15:43:50 :::
24

to determine the purport and object
for which the same was enacted.

35. In terms of Section 529 of the
Companies Act, as it stood prior to
its amendment, the dues of the

workmen were not treated pari passu
with the secured creditors as a
result whereof innumerable instances
came to the notice of the Court that

the workers may not get anything
after discharging the debts of the
secured creditors. It is only with a
view to bring the workmen’s dues pari

passu with the secured creditors,
that Section 529-A was enacted.

36. The non obstante nature of a
provision although may be of wide

amplitude, the interpretative process
thereof must be kept confined to the
legislative policy. Only because the
dues of the workmen and the debts due

to the secured creditors are treated
pari passu with each other, the same

by itself, in our considered view,
would not lead to the conclusion that
the concept of inter se priorities
amongst the secured creditors had

thereby been intended to be given a
total go-by.

37. A non obstante clause must be

given effect to, to the extent
Parliament intended and not beyond
the same.

38. Section 529-A of the Companies
Act does not ex facie contain a
provision (on the aspect of priority)

::: Downloaded on – 09/06/2013 15:43:50 :::
25

amongst the secured creditors and,
hence, it would not be proper to read
there into things, which Parliament

did not comprehend.”

12. The above observations make it clear

that by operation of Section 529-A, priority

is given to the dues of the secured creditors

and workers over State first statutory

charge. In this view of the matter,

therefore, in our opinion, the learned single

Judge was not justified in holding that dues

of the State Government are recoverable pari

pasu with the dues of the Appellant.

13. In the result, therefore, both the

Appeals succeed and are allowed. The order of

the learned single Judge in Company

Application No.540 of 2002 and Company

Application No.101 of 2002 is set aside. No

order as to costs.

::: Downloaded on – 09/06/2013 15:43:50 :::
26

14. At the request of the learned Counsel

appearing for the State Government, it is

however, directed that the parties shall

maintain status quo for a period of six weeks

from today.





                                       
                                     (D.K.DESHMUKH, J.)




                              
                    ig               (V.R.KINGAONKAR,J.)
                  
     upk/-
      
   






                                        ::: Downloaded on - 09/06/2013 15:43:50 :::