ORDER
R.M. Lodha, J.
1. Both the company applications arise out of identical facts and, therefore, were taken up and heard together and are disposed of by this common order.
2. In Company Application No. 363 of 1997 made in Company Petition No. 422 of 1992, the applicants (respondent-company in the main company petition) have prayed for setting aside the ex parte winding up order dated 25-4-1997 and for consequential relief that Company Petition No. 422 of
1992 be restored to file and be heard and finally disposed of on merits. In Company Application No. 364 of 1997 made in Company Petition No. 430 of 1992 also, the applicants (respondent-company in the main company petition) have prayed for setting aside the ex parte winding up order dated 25-4-1997 and for consequential relief that Company Petition No. 430 of 1992 be restored to file and be heard and finally disposed of on merits.
3. For the sake of brevity and convenience, I intend to refer to the facts of Company Application No. 363 of 1997 in Company Petition No. 422 of 1992. The said company petition was filed by the petitioning creditor M/s. Skol Breweries Ltd. for winding up of the applicant-company Sanman Distributors Pvt. Ltd. According to the petitioning creditor, a huge sum was outstanding against the applicant-company and despite various demands, when the company did not make payment, statutory notice was sent at the registered office of the company. Even thereafter the company did not make payment, necessitating filing of the present company petition, seeking winding up of the company on the ground that it was unable to pay its debt. The company petition was accepted and notice was issued to the applicant-company. On 2nd March, 1995, when the matter came up for admission before this Court, Miss Sidhwa, Advocate, appeared and stated that she was unable to take instructions from the company in view of the order passed by the City Civil Court, Bangalore, on 21-11-1994 and, therefore, she prayed for her discharge in the matter. This Court after recording this fact ordered admission of the company petition and its advertisement in two newspapers and the Maha-rashtra Government Gazette for hearing of the company petition on 20th April 1995. However, the matter was posted for hearing on 25th April 1997. Nobody appeared on behalf of the company on that date and this Court passed an ex parte order of winding up and consequential order in terms of prayers (a) and (b) of the company petition.
4. In support of the application, affidavit of Mr. Shanker has been filed by the applicant-company setting out the background of the disputes between the petitioning creditor and the company. In the affidavit in-support, it is stated that the company petition is an offshoot of the disputes between the two groups of Chhabaria brothers. Prior to the filing of the company petition for winding-up of the applicant-company, several suits/petitions have been filed by one group against the other. The applicant-company at the relevant time was a distributor of Shaw Wallace & Co. Ltd. and Shri Gopal Ahuja and Jagdish Hinduja were in charge and/or were in management and control of day-to-day affairs of the applicant-company. The registered office of the company upto 26-12-1994 was situate at Sai Rachana, 30 Juhu Road, Santacruz, Mumbai-400 054. Then the registered office of the company was shifted to 394-C, Lamington Chambers, Lamington Road, Mumbai-4. It is the case of the applicant-company that oh 26-12-1992 the Board of Directors passed a resolution for removing Jagdish Hinduja and Gopal Ahuja from the Board since it transpired that Jagdish Hinduja and Gopal Ahuja were not acting in the best interest of the applicant-company. It is also stated that Shaw Wallace & Co. Ltd. filed Summary Suit No. 3498 of 1992 in this Court against the applicant-company. An ex parte decree was obtained against the applicant-company by Shaw Wallace & Co. Ltd. and the flat of the applicant-company situate at Samudra Mahal Co-operative Housing Society Limited, Dr. Anie
Besant Road, Worli, Mumbai-18, was attached. A notice of motion was taken out by the applicant-company for setting aside the said ex parte decree and in support thereof, affidavit of one Mr. Shyam Luthria was filed. The facts stated in the affidavit filed by Shyam Luthria in the said notice of motion are sought to be relied upon in support of the present application as well. The applicant-company also filed a suit, being Suit No. 2473 of 1992, against Shaw Wallace & Co. Ltd. for recovery of a sum of Rs. 67,31,175.80 together with interest thereon at the rate of 18% per annum. The applicant-company also filed a suit against the petitioning Creditor Skol Breweries Ltd. for recovery of a sum of Rs. 1,63,49,286.80 together with interest thereon at the rate of 18% per annum. The fact of filing of the present company petition and the connected company petition came to the knowledge of the Advocates for the company for the first time from the affidavit filed in Notice of Motion No. 2299 of 1995 in Summary Suit No. 3498 of 1992. In the said affidavit, a reference was made about the admission of the two winding up petitions against the company. The Advocates of the company in that suit addressed a letter to the Advocate for the petitioning creditor to furnish a copy of each of the company petitions as well as the orders that have been passed in the said two matters. The Advocate for the petitioning creditor by his letter dated 31-8-1995 sent copies of the said two company petitions and copies of the advertisement published pursuant to the said order. It is stated that when the matter came before this Court on 2-3-1995, the Advocate appearing for the applicant-company merely stated that in view of the order passed by the Bangalore Court, she was awaiting instructions and it was the duty of the said Advocate at that stage to have pointed out to the Court whether she had any instructions to appear on behalf of the applicant-company or not. It is emphatically stated in the affidavit in support of the company application that no notice was served on the applicant-company at its registered office which was at Lamington Chambers, Lamington Road, Mumbai, as required under the Companies (Court) Rules, 1959. The applicant-company has also sought to urge that the winding up petition filed by the petitioning creditor is nothing but an abuse of the process of the Court and the said process is used to pressuries the applicant-company to succumb to the illegal demands of the petitioning creditor. The applicant-company has stated that there is bona fide dispute about its liability and it has a very good case on merits. In the premises aforesaid, the applicant-company has prayed for setting aside the ex parte order of winding up passed against the applicant-company.
5. The petitioning creditor is contesting this applicant and affidavit-in-reply has been filed. In the affidavit-in-reply filed by Mr. Bipin Pillai on behalf of the petitioning creditor, it is stated that the petitioning creditor served the winding up petition upon the applicant-company immediately after the petition was accepted by this Court. M/s. Mehta & Girdharilal, Advocates, filed their vakalatnama for the company. On 2-3-1995 when the company petition was admitted, Ms. Sidhwa instructed by M/s. Mehta & Girdharilal was present. Even the new advocate for the applicant-company (M/s. Mulla & Mulla) had received copies of the winding up petition and the orders passed thereon in the month of August 1995. Despite this, M/s. Mulla & Mulla had not filed vakalatnama to appear before this Court, thereafter. According to the petitioning creditor, the applicant-company and its erstwhile as well as new
advocates had enough opportunity to represent the company on 25-4-1997 but the applicant-company deliberately and with ulterior motive did not defend the company petition. It is, thus, prayed that the applicant-company cannot now challenge the order of winding up and the appointment of Official Liquidator on the ground that they had no notice particularly when the advocates were aware of the company petition.
6. It is not necessary for me to go into the question about the various disputes allegedly going on between two groups of Chhabaria brothers nor I intend to go into the question whether Jagdish Hinduja and Gopal Ahuja, after their alleged removal from the Board of Directors of the applicant-company on 26-12-1992, could have instructed any advocate to appear for the company because, in my view, the company application made by the applicant-company can be decided without going into these questions.
7. There is no dispute that on acceptance of the company petition, notice was issued to the company. Such notice was in the nature of show cause notice before admission. On 2-3-1995 when the matter came up for admission before this Court, Miss Sidhwa, advocate instructed by M/s. Mehta & Girdharilal, appeared and stated that she was unable to take instructions in the matter in view of the order passed by the City Civil Court, Bangalore, on
24-11-1994 and, therefore, she prayed for her discharge. After recording the said statement of Ms. Sidhwa, this Court admitted the company petition on
2-3-1995. No notice was waived by Ms. Sidhwa nor could it have been since she sought discharge. Company Court Rules provide issuance and service of notice on the company after admission of the company petition. Some of the Rule’s relevant for the present purpose are Rules 27, 28, 29, 30 and 31 of the Company Court Rules and the said Rules read thus :-
Rule 27 : “Notice of petition and time of service.-
Notice of every petition required to be served upon any person shall be in Form No. 6, and shall, unless otherwise ordered by Court or provided by these Rules, be served not less than 14 days before the date of hearing.”
Rule 28 : “Service on company.-
(1) Where a petition is presented against a Company, it shall be accompanied by a notice of the petition in the prescribed Form together with a copy of the petition for service on the company and an envelope addressed to the company at its registered office or its principal place of business and sufficiently stamped for being sent by registered post for acknowledgment. The Registrar shall immediately on the admission of the petition send the notice together with the copy of the petition to the company by registered post.
(2) Every petition and, save as otherwise provided by these Rules or by an order of Court, every application, shall, unless presented by the company, be served on the company at its registered office, or, if there is no registered office, at its principal or last known principal place of business, by leaving a copy thereof with an officer or employee of the company, and in case no such person is available, in such manner, as the Judge or Registrar may direct or, by sending a copy thereof by pre-paid
registered office, at its principal or last know principal place of business, or to such person and at such address as the Judge or Registrar may direct.
Where the company is being wound up, the petition or application shall also be served on the liquidator, if any, appointed for the purpose of winding-up the affairs of the company.”
Rule 29 : “Petitioner to effect service.-
Save as otherwise provided by these Rules and subject to any directions of the Judge or Registrar, the petitioner, applicant or any other person having the conduct of proceedings in Court, shall be responsible for the service of all notices, summons and other process and for the advertisement and publication of notices, required to be effected by these Rules or by order of Court.”
Rule 30 : ” Affidavit of service.-
(1) An affidavit or affidavits stating whether the petition has been advertised as prescribed by Rule 24 and whether the notices if any have been duly served upon the persons required to be served shall be filed not less than 3 days before the date fixed for hearing. Such proof of the advertisement or of the service, as may be available, shall be filed along with the affidavit.
(2) An affidavit of service on a company or its liquidator shall be in
Form No. 7 or 8 as the case may be.”
Rule 31: “Procedure on default of compliance as regards advertisement and service of notice.-
In default of compliance with the requirements of the Rules or the directions of the Judge or Registrar, as regards the advertisement and service of the petition, the petition shall, on the date fixed for hearing be posted for orders of the Judge and the Judge may either dismiss the petition or give such further directions as he thinks fit.”
8. In Modem Dekor Painting Contracts Pvt. Ltd v. Jenson and Nicholson India Ltd. and another, reported in 1985 Company Cases page 675, Division Bench of this Court referred, considered and examined the aforesaid Rules and also Rules 95 and 96 of the Company Court Rules and held that service of notice on the company in a petition for winding up after admission has to be in accordance with Rule 28 of the Company Court Rules and that it is obligatory to have the notice of the company petition served on the company as required by Rule 28 of the Company Court Rules, 1959 and the said service should be effected in accordance with the provisions contained in the said Rules. In other words, the Division Bench of this Court ruled in unequivocal terms that the provisions of Rules, 27, 28 and 29 of the Company Court Rules are mandatory and the consequential effect of non-compliance of the provisions is dismissal of the winding up petition. The Division Bench of this Court in the aforesaid ruling held thus :-
“The main question that arises for determination in this appeal is whether it was obligatory upon the petitioning creditors to serve a notice individually upon the company and in the absence of such individual notice, what is to happen to the company petition for winding-up, and an incidental question that would arise
for determination also in this appeal would be, whether there is any such thing as deemed service in the Companies (Court ) Rules, 1959. Unless it is shown that the rules in Pt. III, which has a caption heading winding-up by Court, exclude either by a specific provision in the rules or by necessary implication the rules contained in Pt. 1 of the Companies (Court) Rules, 1959, it cannot be said that the rules contained in Pt. I are not applicable to Pt. III of the Companies (Court) Rules.”
“The wording ‘Form No. 6’ of the petition show that notice in Form No. 6 is to be given only after the petition is admitted…..”
“Rule 28(1) requires that when a petition is presented against a company, it shall be accompanied by a notice of the petition in the form prescribed together with a copy of the petition for service of the company……”
“…..Therefore, the notice contemplated which is to be served by the Registrar after the winding-up petition is admitted…..”
“The next question is what is the effect of non-compliance of the notice as contemplated by Rules 27, 28 and 29 of the Companies (Court) Rules upon the company? The effect is as directed in Rule 31 of the Companies (Court) Rules, viz., that the petition will have to be posted for orders for dismissal of the petition or to pass such order as the Court may deem fit.”
9. I have also no hesitation to hold that the procedure in the manner laid down under Rules 27 and 28 has to be mandatorily followed and complied with on admission of winding up petition save and except where at the time of admission of winding up petition, the company is represented by its advocate and the notice is waived or is dispensed with by the Court, otherwise notice to the company has to be issued and served in winding up petition in accordance with the provisions contained in the Company Court Rules. Failure to comply with the procedure as required under Rules 27 and 28 unless ordered otherwise by the Court may entail in dismissal of the company petition under Rule 31 and that also indicates the mandatory nature of Rules 27 and 28. The procedure contemplated by Rules 27, 28 and 29 cannot be permitted to be substituted by self invented procedure of sending intimation about the admission of winding up petition to the company by the petitioning creditor. Such exercise of intimation is no service in the eye of law on face of mandatory provisions of Rules 27 and 28.
10. On facts, there is no dispute that after admission of the company petition on 2-3-1995, no notice as contemplated under Rules 27 and 28 of the Company Court Rules was sent by the Company Registrar to the applicant-company much less served. Mr. Kapadia, learned Senior Counsel appearing for the petitioning creditor, has strenuously urged that the company was informed about the pending company petition vide communication dated 31-8-1995 through its new Advocates M/s. Mulla & Mulla and along with the said communication, copies of the advertisement which were published in two newspapers and the Maharashtra Government Gazette were also annexed. He argued that despite the said communication and intimation to M/s. Mulla & Mulla, the advocates of the applicant-company, no appearance was filed
by them nor the applicant-company took any steps in contesting the winding up petition and, therefore, mere non-issuance and non-service of notice as required under Rules 27 and 28 of the Company Court Rules shall not supply sufficient ground for setting aside the ex parte order of winding up. I am not persuaded by the contention of the learned Senior Counsel for the petitioning creditor. As observed above, the procedure laid down under Rules 27 and 28 of the Company Court Rules is mandatorily required to be followed and complied with after admission of the company petition in issuance and service of notice to the company of the company petition. The notice has to be issued in the form and in the manner prescribed under the Company Court Rules and has to be sent by the Company Registrar as provided under Rule 28. Non-compliance of the mandatory provision in issuance and service of the notice, in my view, by itself is sufficient for setting aside the ex parte winding up order. Besides that, the communication and the intimation sent by the petitioning creditor’s advocate to M/s. Mulla & Mulla on 31-8-1955 by no stretch of imagination can be said to be notice of the winding up petition to the applicant-company or service of the notice of the company petition on the applicant-company. Not only that, the said communication and intimation was not in the form as required under the Company Court Rules but also at the time such intimation was sent to M/s. Mulla & Mulla, they were not the advocates of the applicant-company in the company petition. M/s. Mulla & Mulla had not only put in any appearance in the winding up petition. The information sought by them (M/s. Mulla & Mulla) regarding the winding up petition was in their capacity as advocates in some suit in which they were representing the applicant-company. Moreover, in the communication dated 31-8-1995, the petitioning creditor’s advocate did not intimate M/s. Mulla & Mulla about the date of hearing fixed in the said company petition. The copies of the advertisement annexed to the said communication gave the date of hearing as 20th April 1995 which had expired long back since the communication itself was sent by the petitioning creditor’s advocate on 31st August 1995. It is an admitted fact that at no point of time the petitioning creditor intimated and informed the applicant-company about the date of hearing. It is also not the case of the petitioning creditor that the applicant-company had knowledge that the company petition was fixed for hearing on 25-4-1997. It is pertinent to note that on 2-3-1995 when the company petition was admitted, service on behalf of the applicant-company was not waived and, therefore, the obligation of issuance of notice to the company at its registered office and service thereof was not discharged and the procedure required under Rules 27 and 28 ought to have been followed. Looked at from another angle, it is trite principle of law that mistake of Court should not harm the litigant. The Company Registrar is officer of the Court and Company Court Rules cast duty on him to issue notice of the winding up petition to the company at its registered office in the form prescribed and manner laid down and service thereof. Omission or inaction on the part of Company Registrar in due compliance cannot operate prejudically to the interest of the company. Moreover, for want of compliance of mandatory provision contained in Rules 27, 28 and 29, the registry ought to have placed the matter for dismissal of the company petition before the Court under Rule 31 instead of posting it for hearing on 25-4-1997.
11. It is, therefore, clear that the applicant-company was neither issued notice of the company petition under the Company Court Rules, 1959 nor was served with the notice in accordance with the Company Court Rules nor the applicant-company had any knowledge about the date of hearing of the company petition on 25-4-1997 when ex parte order of winding up of the company was passed. There was serious lapse on the part of the Company Registrar in not acting in accordance with the Company Court Rules. Thus, the applicant-company was prevented by more than sufficient cause in appearing before this Court on 25-4-1997 when ex parte winding up order was passed.
12. In view of the reasons aforesaid, I am satisfied that the ex parte order of winding up deserves to be set aside and is set aside accordingly.
13. Company Application No. 363 of 1997 in Company Petition No. 422 of 1992 is made absolute in terms of prayer (a). Prayer (a) reads thus :-
(a) “That the order dated 25-4-97, winding-up applicant-company be set aside and the company petition be placed on board for hearing and final disposal.”
14. Company Application No. 364 of 1997 in Company Petition No. 430 of 1992 is also made absolute in terms of prayer (a). Prayer (a) reads thus :-
(a) “That the order dated 25-4-97, winding-up the applicant-company be set and the company petition be placed on board for hearing and final disposal.”
In view of waiver of notice in both the company petitions by Mr. A. Y. Bookwala, learned Counsel for the applicant-company, now no notice is required to be issued by the Company Registrar under the Company Court Rules and service of notice of the company petition on the company is treated as sufficient. The company is directed to file affidavit-in-reply within six weeks from today with an advance copy of the advocates for the petitioning creditor. Rejoinder, if any, may be filed by the petitioning creditor within four weeks therefrom. Office is directed to post the company petition for final hearing thereafter.
15. No costs.