CASE NO.: Appeal (civil) 5782 of 2006 PETITIONER: Southern Petrochemicals Industries Corporation Ltd RESPONDENT: Administrator of Specified Undertaking of Unit Trust of India and others DATE OF JUDGMENT: 13/12/2006 BENCH: B.P. Singh & Altamas Kabir JUDGMENT:
J U D G M E N T
(Arising out of SLP) No.25643 OF 2004)
B.P. SINGH, J.
Special Leave granted.
In this appeal by special leave, the appellant M/s. Southern
Petrochemicals Industries Corp. Ltd. has impugned the judgment and order
of the High Court of Judicature at Bombay dated August 10, 2004 in Writ
Petition No.5758 of 2004 upholding the order passed by the Chairperson of
the Debts Recovery Appellate Tribunal in Misc. Appeal No.132 of 2004.
The High Court held that the action brought against the appellant company
by respondents 1 and 2 herein for recovery of debts due to them, was rightly
entertained by the Tribunal constituted under the Recovery of Debts Due to
Banks and Financial Institutions Act, 1993, which had jurisdiction to
entertain the claim. The objection to the jurisdiction of the Debts Recovery
Tribunal was taken at the threshold and, therefore, in this appeal we are not
concerned with the merit of the claims of respondents 1 and 2.
The questions which arise for consideration in this appeal are whether
respondents 1 and 2, namely, Administrator of Specified Undertaking of
Unit Trust of India and UTI Trustee Company Private Limited are “financial
institutions” within the meaning of that term in the Recovery of Debts Due
to Banks and Financial Institutions Act, 1993 (hereinafter referred to as the
‘DRT Act’). If the answer is in the affirmative, whether the action brought
by them before the Debts Recovery Tribunal is for recovery of debts due to
them from the appellant herein, and not due to any other person on whose
behalf the aforesaid respondents are suing.
The factual background in which these questions arise is as follows:-
Under a common loan agreement dated October 1, 1992 executed
between the Unit Trust of India (for short ‘UTI’), the Industrial
Development Bank of India (for short ‘IDBI’) as the lead institution, IFCI,
respondent No.4 herein, ICICI Ltd., respondent No.5 herein, and the
appellant herein, a sum of Rs.10 crores was advanced to the appellant for its
project on the terms and conditions contained therein. The UTI also
advanced a sum of Rs.25 crores against privately placed debentures. The
appellant Company accumulated liabilities exceeding Rs.1,000 crores and
defaulted in its obligation to the UTI under the common loan agreement.
The Reserve Bank of India was contemplating a restructure scheme pursuant
to which all the creditors of the appellant company met in September, 2003
to consider proposals for reduction in the rate of interest and fresh
scheduling of re-payment etc.. There was a general consensus among the
other creditors but the Unit Trust of India did not agree with the suggested
scheme and instead filed a claim under the DRT Act being O.A. No.237 of
2003.
At this stage, it may be noted that under the UTI (Transfer of
Undertaking and Repeal) Act, 2002 (hereinafter referred to as ‘UTI Act,
2002’), respondent No.1, the Administrator of Specified Undertaking of Unit
Trust of India, and respondent No.2 UTI Trustee Company Private Limited,
were created. The Unit Trust of India Act, 1963 was repealed and the Board
of Trustees referred to in Section 10 of the said Act stood dissolved.
In O.A. No.237 of 2003, the appellant filed a Misc. Application on
December 12, 2003 praying for dismissal of the O.A. on the ground that
respondents 1 and 2 not being “financial institutions” within the meaning of
that term in the DRT Act, the Tribunal under the Act had no jurisdiction to
entertain and decide the application filed by respondents 1 and 2 for alleged
recovery of debts due to them. The Debts Recovery Tribunal by its order of
February 12, 2004 dismissed the said application. The appellant challenged
the order of the Tribunal before the Debt Recovery Appellate Tribunal but
the appeal was also dismissed on May 5, 2004. The Appellate Tribunal held
that respondents 1 and 2 were “financial institutions” as defined by Section 2
(h) (i) of the DRT Act and, therefore, the application by them for recovery of
debts due from the appellant was maintainable under Section 19 of the DRT
Act.
The Appellate Order was challenged before the High Court of
Bombay in writ petition No.5758 of 2004 which was also rejected on August
10, 2004. The appellant has preferred this appeal by special leave
impugning the judgment and order of the High Court.
We may very briefly notice the findings recorded by the High Court.
The High Court held that the provisions of Section 18 of the UTI Act, 2002
has the effect of substituting in every Act, Rule, Regulation enacted by the
Parliament and/or Notification issued thereunder by the Central
Government, the names of respondents 1 or 2 in place of the words “Unit
Trust of India”, as the case may be. In view of the provisions of Section 18,
no further amendment was required to be effected separately and
independently in every Act, Rule, Regulation enacted by the Parliament.
The whole purpose of Section 18 was to bring about this effect so that it
became unnecessary to make numerous amendments in the various Acts,
Rules and Regulations etc. The Parliament had the legislative competence
to enact such a provision which it has done. Referring to the Companies Act
it held that by virtue of the provisions of Section 18 of the UTI Act, 2002,
the provisions of Section 4A of the Companies Act also stood amended. As
a result, instead of words “Unit Trust of India” found in Clause (v) of sub-
section (1) of Section 4A of the Companies Act, the names of respondent 1
or 2, as the case may be, stand substituted. As a necessary consequence
respondents 1 and 2 are deemed to be “financial institutions” under Section
4A of the Companies Act. Such being the legal effect respondents 1 and 2
shall also be deemed to be “financial institutions” under Section 2(h) (i) of
the DRT Act. Consequently, the application filed by respondents 1 and 2
was maintainable, they being “financial institutions” suing for the recovery
of debts due to them.
The High Court also negatived the contention urged on behalf of the
appellant that even if respondents 1 and 2 were financial institutions, they
could not maintain the Original Application before the Debts Recovery
Tribunal since they were suing in the capacity of debenture trustee holders
or as agent of the Central Government, and not claiming recovery of amount
due to them. The judgment of the Bombay High Court in Krishna Filaments
Limited Vs. Industrial Development Bank of India & Ors. (2004) 118
Company Cases 356 was distinguished on facts.
Shri K.K. Venugopal, senior advocate, appearing on behalf of the
appellant advanced four main submissions before us. Firstly, he submitted
that the use of the words “as the case may be” in Section 18 of UTI Act,
2002 introduced an element of uncertainty. Section 18 seeks to substitute in
the place of the Unit Trust of India, the names of respondents 1 and 2 herein
in all Acts, Rules or Regulations etc. This provision does not lay down with
any certainty as to which of the two respondents shall be deemed to be a
financial institution in a particular Act, Rule or Regulation. The use of the
words “as the case may be” could not be included in a definition clause. It is
not permissible to say in a definition clause that in each case it must be
discovered which of the two names is more appropriate. According to him,
the language of Section 18 does not at all give effect to the purpose for
which it was enacted. Secondly, he submitted that under the DRT Act, the
debt sought to be recovered must be due to the financial institution. A
financial institution acting as an agent cannot claim on behalf of its principal
which is not a financial institution. The claim must be in its own right and
not on behalf of its principal which is not a financial institution. Relying on
the provisions of the Act he contended that the Administrator acts as an
agent of the Central Government. The legislative scheme of the UTI Act,
2002 disclosed the existence of principal agent relationship and, therefore, as
such agent the Administrator could not maintain a claim under the DRT Act.
Similarly, a trustee also could not invoke the provisions of the DRT Act. He
submitted that the term “vested” may have different meanings depending
upon the context, the language, and the object of the statute. It may mean
vesting of the assets or it may mean only vesting of the management. The
statute must be construed having regard to its purpose with a view to find in
whom the assets vests. According to him, the autonomy of the two entities
under the scheme envisaged by UTI Act, 2002, has been maintained only for
the purpose of accounting so that their performance may be objectively
judged. While making payments, the value, assets and the liabilities of the
Trust must be taken into account. Section 7 of the UTI Act, 2002 when it
uses the words “for and on behalf of” import the concept of agency under
Section 182 of the Contract Act. He emphasised the distinction between
trustee and agent enunciated in W.O. Holdsworth & Ors. Vs. The State of
U.P. 1958 SCR 296 and submitted that the words used do not signify
vesting of ownership, but only vesting of management on behalf of the
Central Government. The power to appoint the Administrator and his/its
advisors, as also the power to give directions vests in the Central
Government. In any event, a financial institution could not recover dues
under the DRT Act acting as a trustee. Far reaching and adverse
consequences may follow if banks are allowed to sue under the DRT Act in
such or similar capacity that is agent, trustee etc.
Thirdly, he submitted that there was no plea raised on behalf of
respondents 1 and 2 that the funds invested came out of the assets and
schemes entrusted to them.
Lastly, it was submitted that under Section 19 B of the Unit Trust of
India Act, 1963 special provision for enforcement of claim by the Trust have
been made which were quite effective and sufficient. The stringent
provisions contained therein were sufficient to protect the interest of the Unit
Trust of India. On the other hand, Section 19 of the DRT Act provides for
another procedure for recovery of debts due to banks and financial
institutions. Relying upon the judgment of this Court in Chhagan Lal
Magan Lal (P) Ltd. etc. etc. Vs. Municipal Corporation of Greater Bombay
and Ors. etc. etc. (1974) 2 SCC 402, he submitted that the two procedures
laid down under two different acts for recovery of dues violated Article 14
of the Constitution of India.
After submissions were made by the respondents herein, Shri
Venugopal did not press the last two submissions noted above. The
submission based on Section 5(4) of the UTI Act, 2002 was not pressed
since it touched the merit of the claim of respondents 1 and 2, which could
not be gone into at this stage. Similarly, the submission based on Section 19
B of the Unit Trust of India, 1963 and Section 19 of the DRT Act was not
pressed in view of the principles laid down by this Court in its judgment in
Gujarat State Financial Corporation Vs. Natson Manufacturing Co. Pvt.
Ltd. and Ors. (1979) 1 SCC 193. We shall not therefore, notice the
submissions urged by the respondents in response to the aforesaid two
submissions not pressed by Shri Venugopal.
Shri R.F.Nariman, senior counsel appearing on behalf of the
Administrator, respondent No.1, submitted that Section 7 of the UTI Act,
2002 gives effect only to a part of the scheme which must be understood in
the background of the larger scheme envisaged by the Act read as a whole.
Under Section 3 of the Act the statutory successor is the Central
Government and the share capital vests in the Central Government. Refund
of the share capital is to be made by the Central Government to the
contributors named therein. It is for this reason that the Central Government
steps in. Under Section 4, the undertaking (excluding the specified
undertaking) vests in the Specified Company. The specified undertaking
vests in the Administrator under Section 5. This is the scheme of transfer
and, therefore, Sections 7 and 18 of the Act must be read harmoniously. He
further submitted that even if it is assumed for the sake of argument that the
Administrator acts as an agent of the Central Government, that is immaterial
because the Administrator and the Specified Company are deemed to be
“financial institutions” by reason of Section 18 of the Act read with Section
4A of the Companies Act. In any event, in this case, the facts are quite clear
and respondents 1 and 2 have sued for recovery of amounts due to them, and
they have not acted as an agent or as a debenture trustee.
Shri Rakesh Dwivedi, senior advocate appearing on behalf of the UTI
Trustee Company respondent No.2 herein drew our attention to Section 3
of the Unit Trust of India Act 2002 and submitted that the aforesaid
provision refers to “the initial capital of the Trust”. To understand that term
one must refer to Section 4 of the Unit Trust of India Act, 1963 which
provided for the initial capital of the Trust. Section 4 aforesaid provided that
the initial capital of the Trust shall be five crores of rupees divided in the
form of certificates each of which shall be of such face value as may be
prescribed and contributed in the manner hereinafter referred. Sub-section
(2) refers to the contribution to be made by the Reserve Bank of India, the
Life Insurance Corporation, the State Bank and the subsidiary banks and
other institutions. Section 22 of the 1963 Act provided that the capital of the
Trust in relation to the first unit scheme shall consist of the initial capital, the
unit capital of the said scheme, any reserves created for that scheme etc. etc.
Thus when Section 3(2) of 2002 Act refers to “the initial capital”, it refers to
the initial capital created under Section 4 of the Unit Trust of India Act,
1963.
He submitted that under the UTI Act, 2002 the initial capital has to be
refunded by the Central Government. Thereafter Sections 4 and 5 of the UTI
Act, 2002 Act deal with the Undertaking of the Trust and the Specified
Undertaking of the Trust which vest in the Specified Company and the
Administrator respectively. The Undertaking as well as the Specified
Undertaking represent the assets, schemes etc. which were created under
various Schemes under the Unit Trust of India Act, 1963. Each of the
Schedules represent the business and liabilities etc. Under Section 3 the
initial capital is refunded in the manner prescribed and the other assets are
divided in the manner provided. Under the proviso to Section 4 if any
business, asset or property is not represented or related to the Undertaking or
Specified Undertaking, it shall vest in the Central Government. Thus under
Section 3 the initial capital is refunded. Under Sections 4 and 5 the
business, assets and properties are divided and while the Specified
Undertaking of the Trust vests in the Administrator, the Undertaking vests in
the Specified Company. Whatever remains vests in the Central
Government. This represents a complete scheme under which the entire
assets and liabilities are distributed and stand refunded or vested as the case
may be, in accordance with the provisions of Sections 3, 4 and 5.
He submitted that Section 7 no doubt refers to the appointment of
Administrator of the Specified Undertaking for the purpose of taking over
the administration thereof and to carry on the management for and on behalf
of the Central Government. The Central Government has been given powers
to issue directions. He submitted that such control is exercised over every
Government Corporation. The provisions of the Act vest the power to
administer in the Administrator, reserving to the Central Government the
right to regulate the exercise of its powers and functions. This does not
prevent the Administrator from acting on his own. As an Administrator he
has power to recover dues owing to the Specified Undertaking. The very
wide powers vested in the Administrator have been enumerated in Section
10 of the Act. He also submitted that in the instant case the Administrator
had acted to recover the amount due to the Specified Undertaking and
similarly the Specified Company had taken action to recover dues owing to
it. In the instant case there is no dispute that the amounts sought to be
recovered were paid by the Unit Trust of India and those amounts are now
sought to be recovered by respondents 1 and 2 in whom the rights vest to
recover the amounts due.
The Learned Additional Solicitor General appearing on behalf of the
Union of India drew our attention to the definition of “public financial
institution” under Section 2(fa) of the Unit Trust of India Act, 1963 and
submitted that it includes every financial institution other than the Trust
specified by or under Section 4-A of Companies Act, 1956. Section 2(e) of
the UTI Act, 2002 defines the “financial institution” as having the same
meaning assigned to it in clause (h) of Section 2 of the DRT Act, 1993.
Section 2(h) of the DRT Act, 1993 defines the “financial institution” to
mean a public financial institution within the meaning of Section 4-A of the
Companies Act, 1956 and such other institution as the Central Government
may by Notification specify. He, therefore, submitted that High Court was
right in holding that Section 18 effected an amendment in Section 4-A of the
Companies Act with the result that instead of “Unit Trust of India” the
“Specified Company” and the “Administrator” stood substituted. They
being financial institutions have every right to invoke the provisions of the
DRT Act.
Before considering the submissions advanced on behalf of the parties,
it may be useful to notice some of the provisions of the UTI Act, 2002. The
definitions of “financial institution”, “Specified Company”, the “Specified
Undertaking” and “Undertaking” are relevant and they define as follows :-
” (e) “financial institution” shall have the meaning
assigned to it in clause (h) of section 2 of the Recovery of
Debts Due to Banks and Financial Institutions Act, 1993;
(h) “specified company” means a company to be formed
and registered under the Companies Act, 1956 (1 of
1956) and whose entire capital is subscribed by such
financial institutions or banks as may be specified by the
Central Government, by notification in the Official
Gazette, for the purpose of transfer and vesting of the
undertaking;
(i) “specified undertaking” includes all business, assets,
liabilities and properties of the Trust representing and
relatable to the schemes and Development Reserve Fund
specified in the Schedule I;
(l) “undertaking” includes all business, assets, liabilities
and properties of the Trust representing and relatable to
the schemes and plans specified in the Schedule II;”
Sections 3 and 4 provide as follows –
“3. Transfer of initial capital.–
(1) On the appointed day, the initial capital of the Trust,
contributed by the Development Bank, the Life Insurance
Corporation, the State Bank and the subsidiary banks and
other institutions under sections 4 and 4A of the Unit
Trust of India Act, 1963, as it stood immediately before
the commencement of this Act, shall stand transferred to,
and vest in, the Central Government
(2) The initial capital contributed by the Development
Bank, the Life Insurance Corporation, the State Bank and
the subsidiary banks and other institutions shall be
refunded, by the Central Government, to such extent as
may be determined by it, having regard to the book
value, the assets and liabilities of the Trust
4. Undertaking of Trust to vest in specified company
and specified undertaking of Trust to vest in
Administrator.–
(1) On such date as the Central Government may, by
notification in the Official Gazette, appoint, there shall be
transferred to, and vest in,-
(a) the specified company, the undertaking
(excluding the specified undertaking) of the Trust
for such consideration and on such terms and
conditions as may be mutually agreed upon
between the Central Government and the
subscribers to the capital of the specified company;
(b) the Administrator, the specified undertaking of
the Trust
(2) The decision of the Central Government, as to
whether any business, assets, liabilities or properties
represent or relate to the undertaking or specified
undertaking, shall be final:
Provided that any business, asset or property which is not
represented or related to the undertaking or specified
undertaking, shall vest in the Central Government.”
Sub-section (1) of Section 5 must also be noticed which provides :-
“5. General effect of vesting of undertaking or
specified undertaking in specified company or
Administrator.–
(1) The undertaking of the Trust which is transferred to,
and which vest in, the specified company or the specified
undertaking of the Trust, which is transferred to, and
which vest in, the Administrator, as the case may be,
under section 4, shall be deemed to include all business,
assets, rights, powers, authorities and privileges and all
properties, movable and immovable, real and personal,
corporeal and incorporeal, in possession or reservation,
present or contingent of whatever nature and
wheresoever situate including lands, buildings, vehicles,
cash balances, deposits, foreign currencies, disclosed and
undisclosed reserves, reserve fund, special reserve fund,
benevolent reserve fund, any other fund, stocks,
investments, shares, bonds, debentures, security,
management of any industrial concern, loans, advances
and guarantees given to industrial concerns, tenancies,
leases and book-debts and all other rights and interests
arising out of such property as were immediately before
the appointed day in the ownership, possession or power
of the Trust in relation to the undertaking or the specified
undertaking, as the case may be, within or without India,
all books of account, registers, records and documents
relating thereto and shall also be deemed to include all
borrowings, liabilities, units issued and obligations of
whatever kind within or without India then subsisting of
the Trust in relation to such undertaking or the specified
undertaking, as the case may be.”
Sub-sections 1 to 3 of Section 7 read as under :-
“7. Appointment of Administrator to manage
specified undertaking.–
(1) The Central Government shall, on and from the
appointed day, appoint a person or a body of persons, as
the “Administrator of the specified undertaking of the
Unit Trust of India” for the purpose of taking over the
administration thereof and the Administrator shall carry
on the management of the specified undertaking of the
Trust for and on behalf of the Central Government
(2) The Central Government may issue such directions
(including directions as to initiating, defending or
continuing any legal proceedings before any court,
tribunal or other authority) to the Administrator as to his
powers and functions as that Government may deem
desirable and the Administrator may apply to the Central
Government at any time for instructions as to the manner
in which he shall conduct the management of the
specified undertaking or in relation to any matter arising
in the course of such management
(3) Subject to the other provisions of this Act and the
Schemes made thereunder and the control of the Central
Government, the Administrator shall be entitled,
notwithstanding anything contained in any other law for
the time being in force, to exercise, in relation to the
management of the specified undertaking, the powers
specified under section 10 including powers to dispose of
any property or assets of such specified undertaking
whether such powers are derived under any law for the
time being in force.”
Section 18 which is of considerable significance in this appeal is
reproduced below :-
“18. Substitution in Acts, rule or regulation or
notification by specified company or Administrator in
place of Trust.
In every Act, rule, regulation or notification in force on
the appointed day, for the words “Unit Trust of India”,
wherever they occur, the words, brackets and figures
“specified company referred to in the Unit Trust of India
(Transfer of Undertaking and Repeal) Act, 2002” or
“Administrator of the specified undertaking of the Unit
Trust of India referred to in the Unit Trust of India
(Transfer of Undertaking and Repeal) Act, 2002″, as the
case may be, shall be substituted”
It is also necessary to notice the relevant provisions of the Recovery of
Debts Due to Banks and Financial Institutions Act, 1993. Section 2 (g)
defines “debt” as follows :-
“[ (g) “debt” means any liability (inclusive of interest)
which is claimed as due from any person by a bank or a
financial institution or by a consortium of banks or
financial institutions during the course of any business
activity undertaken by the bank or the financial
institution or the consortium under any law for the time
being in force, in cash or otherwise, whether secured or
unsecured, or assigned, or whether payable under a
decree or order of any civil court or any arbitration
award or otherwise or under a mortgage and subsisting
on, and legally recoverable on, the date of the
application;]”
A “financial institution” under the said Act is defined by Section 2(h)
in the following words :-
(i) a public financial institution within the meaning of
section 4A of the Companies Act, 1956 (1 of
1956);
(ii) Such other institution as the Central Government
may, having regard to its business activity and the
area of its operation in India by notification,
specify ;
Section 17 deals with the jurisdiction, powers and authority of the
Tribunals constituted under the Act. It reads as under :-
“17. Jurisdiction, powers and authority of Tribunals.-
-(1) A Tribunal shall exeroise, on and from the appointed
day, the jurisdiction, powers and authority to entertain
and decide applications from the banks and Financial
institutions for recovery of debts due to such banks and
financial institutions.
(2) An Appellate Tribunal shall exercise, on and from the
appointed day, the jurisdiction, powers and authority to
entertain appeals against any order made, or deemed to
have been made, by a Tribunal under this Act.”
Sub-sections (1) and (2) of Section 19 are also relevant. They read as
under :-
“19. Application to the Tribunal. (1) Where a bank
is a financial institution has to recover any debt from any
person, it may make an application to the Tribunal within
the local limits of whose jurisdiction
(a) the defendant, or each of the defendants where
there are more than one, at the time of making the
application, actually and voluntarily resides or
carries on business or personally works for gain, or
(b) any of the defendants, where there are more than
one, at the time of making the application, actually
and voluntarily resides or carries on business or
personally works for gain, or
) the cause of action, wholly or in part, arise.
(2) Where a bank or a financial institution, which has
to recover the debt from any person, has filed an
application to the Tribunal under sub-section (1) and
against the same person another bank or financial
institution also has claim to recover its debt, then, the
later bank or financial institution may join the applicant
bank, or financial institution at any stage of the
proceedings, before the final order is passed, by making
an application to that Tribunal.”
Section 34 gives to the Act over-riding effect by providing as
follows:-
“34. Act to have over-riding effect.–(1) Save as
otherwise provided in subsection (2), the provisions of
this Act shall have effect notwithstanding anything
inconsistent (herewith contained in any other law for the
time being in force or in any instrument having effect by
virtue of any law other than this Act.”
(2) The provisions of (his Act or the rules made
thereunder shall be in addition to, and not in derogation
of, the Industrial Finance Corporation Act, 1948 (15 of
1948), the Stale Financial Corporations Act, 1951 (63 of
1951), the Unit Trust of India Act, 1963 (52 of 1963), the
Industrial Reconstruction Bank of India Act, 1984 (62 of
1984) 2[, the Sick Industrial Companies (Special
Provisions) Act, 1985 (1 of 1986) and the Small
Industries Development Bank of India Act, 1989 (39 of
1989)].”
Before the High Court the main submission urged on behalf of the
appellant was that respondents 1 and 2 herein are not ‘financial institutions’
within the meaning of DRT Act, 1993. The respondents, however, relied on
Section 11 of the UTI Act 2002 and Section 2(h)(ii)(ii) of the DRT Act to
contend that the aforesaid respondents are ‘financial institutions’ within the
meaning of the term in the DRT Act. The High Court upheld the contention
of the respondents. Section 18 of the UTI Act, 2002 in terms provide that
for the words “Unit Trust of India”, wherever they occur in any Act, rule,
regulation, or notification, the words ” Specified Company” and
“Administrator of the Specified Undertaking of the Unit Trust of India” shall
be substituted. The effect of this provision is that in every Act, rule,
regulation or notification the words “Unit Trust of India” are substituted by
the “Specified Company” and the “Administrator of the Specified
Undertaking” referred to in the UTI Act, 2002. It is, therefore, not necessary
to pass a separate amending Act or to amend all the rules, regulations or
notifications by adopting an amending procedure. Section 18 of the UTI
Act, 2002 operates by its own force to bring about the substitution.
Legislative policy adopted by the Parliament to enact a legislation which
effects an amendment in other Acts, rules, regulations, notifications etc. is
permissible subject to its legislative competence. If the enactment brings
about such amendments as is within the legislative competence of the
Parliament and the statutes, notifications, etc. in which such amendment is
affected are also within the legislative competence of the Parliament, the
method adopted by the Parliament cannot be assailed. Rather than enacting
several statutes and numerous amendments of rules, regulations,
notifications etc., the Parliament achieved this purpose by a single
enactment.
Section 4-A of the Companies Act provides that each of the financial
institutions specified in sub-section (1) shall be regarded for the purpose of
this Act, as a public financial institution. The financial institutions specified
included the “Unit Trust of India” established under Section 3 of the UTI
Act, 1973. By operation of Section 18 of the UTI Act, 2002, “Unit Trust of
India” is substituted by the “Specified Company” or “Administrator of the
Specified Undertaking”, as the case may be. Thus, the “Specified
Company” and the “Administrator of the Specified Undertaking” must be
deemed to be financial institutions specified in sub-section (1) of Section 4-
A of the Companies Act.
This takes us to the definition of ‘financial institution’ under the DRT
Act, Section 2(h) whereof defines a “financial institution” to mean a public
financial institution within the meaning of Section 4-A of the Companies
Act. Consequently by reason of deemed amendment of Section 4-A of the
Companies Act, the “Specified Company” and the “Administrator of the
Specified Undertaking” come within the definition of financial institutions
as defined under Section 2(h) of the DRT Act.
Mr. Venugopal submitted that under Section 18 of the UTI Act, 2002
the substitution is of “Specified Company” or “Administrator of the
Specified Undertaking”, “as the case may be”. According to him this brings
about an uncertainty and in each case it has to be discovered as to whether
one or the other is substituted. According to him Section 18 which in a
sense is a definition clause should not permit such uncertainty. We find no
merit in this submission. By reason of Section 18 of the UTI Act, 2002, in
place of Unit Trust of India, both respondents 1 and 2 stand substituted.
Both are entitled to sue as financial institutions and the question whether
they have an enforceable claim must be decided in the facts and
circumstances of each case. There is no uncertainty because the assets
possessed by these two identities are clearly enumerated in Schedules I and
II of the UTI Act, 2002. We, therefore, do not find that the use of the words
“as the case may be” introduces any element of uncertainty.
The next question is whether respondents 1 and 2 are seeking to
recover the debts owing to them or whether they are acting as agent on
behalf of their principals, or as trustees.
The Scheme of the Act discloses that the Unit Trust of India created
under the Unit Trust of India Act, 1963 ceased to exist and in its place the
Specified Company and the Administrator of the specified undertaking of
the Trust were created which took charge of all the properties, business
assets, rights etc. of the erstwhile Unit Trust of India. The initial capital of
the Trust stood transferred to and vested in the Central Government under
Section 3(1) of the Act. Sub-section (2) however, mandated that the initial
capital contributed by the named contributors shall be refunded by the
Central Government to such extent as may be determined by it. Section 21
provides for the repeal of the Unit Trust of India Act, 1963 and the
dissolution of its Board of Trustees.
Having done so UTI Act of 2002 by Section 4 thereof vested in the
specified company the undertaking of the Trust (excluding the specified
undertaking) for such consideration and on such terms and conditions as
may be mutually agreed upon between the Central Government and the
subscribers to the capital and the specified company. The decision of the
Central Government as to whether any business, assets, liabilities or
properties represent or relate to the undertaking or specified undertaking is
made final. If there remained any business, asset or property which was not
represented or related to the undertaking or specified undertaking, that
vested in the Central Government. In this manner, the erstwhile Unit Trust
of India ceased to exist and in its place a specified company and an
Administrator of the specified undertaking of the Trust came into existence.
The transfer and vesting of assets, rights etc. in these two bodies is in the
widest possible terms as would be obvious from a plain reading of Section 5
of the UTI Act, 2002. It provides that what is transferred and vested in the
specified company or the Administrator of the specified undertaking, shall
be deemed to include:-
“all business, assets, rights powers, authorities and privileges
and all properties, movable and immovable, real and personal,
corporeal and incorporeal, in possession or reservation, present
or contingent of whatever nature and wheresoever situate
including lands, buildings, vehicles, cash balances, deposits,
foreign currencies, disclosed and undisclosed reserves, reserve
fund, special reserve fund, benevolent reserve fund, any other
fund, stocks, investments shares, bonds debentures, security,
management of any industrial concern, loans advances and
guarantees given to industrial concerns, tenancies, leases and
book-debts and all other rights and interests arising out of such
property as were immediately before the appointed day in the
ownership, possession or power of the Trust in relation to the
undertaking or the specified undertaking, as the case may be”.
Thus the transfer and vesting is complete. All contracts, deeds bonds,
guarantees, other instruments and working arrangements subsisting
immediately before the appointed day cease to be enforceable against the
erstwhile Trust but shall be of as full force and effect against or in favour of
the Specified Company or the Administrator, as the case may be, in which
the undertaking or specified undertaking has vested, and enforceable as fully
and effectually as if instead of the Trust, the Specified Company or the
Administrator, as the case may be, had been named therein or had been a
party thereto. Similarly, all unit schemes taken by the Board of the erstwhile
Trust are deemed to have been taken by the Specified Company or the
Administrator as the case may be.
Having vested the undertaking of the Trust in the Administrator,
Section 7 of the Act provides for the appointment of the Administrator of the
specified undertaking who is entrusted with the task of taking over the
administration thereof and to carry on the management of the specified
undertaking of the Trust for and on behalf of the Central Government. sub-
section (2) of Section 7 empowers the Central Government to issue such
directions to the Administrator as to his powers and functions as the
Government may deem desirable. The Administrator may also seek
directions from the Central Government as to the manner in which he shall
conduct the management of the specified undertaking or in relation to any
matter arising in the course of such management.
Much was sought to be made of the use of the words “carry on the
management of the specified undertaking of the Trust for and on behalf of
the Central Government” in Section 7 of the UTI Act, 2002. It was also
emphasized that under sub-section (2) of Section 7 the Central Government
has been authorized to issue directions to the Administrator as to his powers
and functions and similarly permitted the Administrator to seek directions of
the Central Government as to the manner in which he shall conduct the
management of the specified undertaking or in relation to any matter arising
in the course of such management. The power to issue directions of this
nature are to be found in several other statutes which create a Government
cooperation or other legal entity. The power to issue directions vested in
the Central Government is with a view to provide policy guidance to the
Administrator. The fact that the management is carried on by the
Administrator of the specified undertaking on behalf of the Central
Government which is authorized to issue directions to the Administrator
does not detract from the fact that the “specified undertaking” vests in the
Administrator. The wide sweep of the language employed in Section 5 of
the Act leaves no manner of doubt that the vesting in the Administrator or in
the Specified Company is complete. The powers vested in the Administrator
under Section 10 of the Act cover almost every power of management and
administration. Section 10 (1) (b) in particular authorizes him on the advice
of the Board of Advisors to invest, acquire, hold or dispose of securities and
to exercise and enforce all powers and rights incidental thereto including
protection or realization of such investment etc. Thus, it is a part of the
power of management vested in the Administrator to invest as well as to
realize such investments. Apparently therefore, if any amount is owing to
the specified undertaking, the Administrator has the authority to take all
necessary steps to realize any amount due to the specified undertaking. The
statute vests this power in the Administrator. It cannot therefore by any
stretch of imagination be assumed that the Administrator does not possess
the power to make recoveries in course of management of the specified
undertaking. The mere fact that the Central Government may give him
directions or he may seek instructions from the Central Government of the
nature contemplated by sub-section (2) of Section 7, does not mean that the
power exercised by the Administrator are not the powers vested in him by
law. Subject to such directions as may be given under the aforesaid sub-
section, it is the Administrator who must exercise his power of management
and administration. Apparently therefore in recovering dues owing to the
specified undertaking, the Administrator exercises the powers vested in him
under the Act in his own right since the undertaking vests in him, and the
Act vests in him wide powers of management and administration which
include the power to recover dues owing to the specified undertaking. It is,
therefore, futile to contend that the Administrator acts as an agent of the
Central Government. He acts in exercise of the powers vested in him by the
statute and in the manner prescribed by the statute.
Even assuming that the Administrator manages the specified
undertaking on behalf of the Central Government, that will not make any
difference. The amounts sought to be recovered are allegedly owing to the
Specified Company and the Administrator, who as we have found are
“financial institutions” within the meaning of that term in the DRT Act,
1993. Thus, the Specified Company and the Administrator of the Specified
Company are not seeking to recover any dues owing to the Central
Government, and therefore, they cannot be held to be acting on behalf of the
Central Government. In their own right they are seeking to recover the
amounts due to them in exercise of status and power conferred upon them by
statute. So viewed, the nature of control of the Central Government over
them is wholly irrelevant in considering the question of jurisdiction of the
Debts Recovery Tribunal to entertain such a claim.
Similarly, the vesting of the undertaking (excluding the specified
undertaking) in the Specified Company is also complete in terms of Section
5 of the Act. Being a company, it is a distinct legal entity and, therefore,
must exercise its authority in accordance with law. Advisedly, the
legislature did not vest the specified undertaking in a company as it has done
in the case of undertaking other than specified undertaking, because in so far
as the specified undertaking of the Trust is concerned, the Act contemplates
the redemption of all the schemes and the payment of entire amount to
investors. After this is achieved, the Administrator in terms of Section 8 of
the Act shall vacate his office and forthwith deliver to the Central
Government, or any institution or officer specified by it, possession of all
assets and properties representing and relatable to the specified undertaking
which are in his possession, custody and control. The Administrator of
specified undertaking is, therefore, constituted as a statutory authority under
the Act with wide powers and functions vests in him in relation to the
specified undertaking which also stand vested in him. When he seeks to
recover dues owing to the specified undertaking he exercises his own
authority as Administrator and assumes powers which vests in him by law.
There is nothing in the Act which may justify the submission that the
specified company acts as a trustee. It manages and executes the schemes
contained in Schedule I of the Act in accordance with the provisions of the
Act.
Learned counsel for the appellant submitted that under the Banking
Regulation Act, 1949 Section 6 authorises a banking company to engage in
business even as an executor. According to him, an executor cannot recover
dues under the provisions of the DRT Act. He placed reliance on the
judgment of the Supreme Court in State Bank of India Vs. Special Secretary
Land & Land Revenue & Reforms & Land & Land Utilisation Deptt. of W.B.
and Ors. 1995 Supp (4) SCC 30 particularly paragraph 5 thereof. This Court
considered its earlier decision in Holdsworth (Supra). The question which
arose for consideration of this Court was whether Section 19 of the Urban
Land (Ceiling and Regulation) Act, 1976 was attracted to vacant land of a
Trust created by a private individual, if a Bank accepted administration of
such Trust and became a trustee in the course of carrying on its permitted
commercial activity. The decision in that case turned on the meaning of the
words “to hold” under Section 2(l) of the Act and interpreting the said term,
this Court held that the vacant land owned or possessed as owner or in
certain other capacities by Central Government or others as specified in sub-
section (1) of the Section were exempted from the applicability of the
provisions in Chapter III of the Act. Clause (iii) of sub-section (1)
mentioned banks falling within the meaning of the explanation given thereto
as those which fell in exempted categories. The decision therefore, rested on
the meaning given to the term “to hold” in Section 19 of the Act.
Having examined the provisions of the UTI Act, 2002 we have no
doubt that vesting in the Administrator or the Specified Company is
complete. The concept of mere vesting of management cannot be imported
into the scheme of the Act. The Administrator and the Specified Company
were therefore, fully authorized in law to recover the dues from the
appellants as “financial institutions”. The Debts Recovery Tribunal had
therefore undoubted jurisdiction to entertain their claims.
On the basis of the materials placed before us there is nothing to
suggest that they were acting either as agents of the Central Government or
as trustees. We therefore, hold that they have acted in the exercise of power
vested in them by the UTI Act, 2002 and in their own right.
The High Court was, therefore, right in dismissing the writ petition
preferred by the appellants challenging the jurisdiction of the Debts
Recovery Tribunal. We find no merit in this appeal and the same is,
therefore, dismissed but without any order as to costs.