Bombay High Court High Court

State Industrial And Investment … vs Gangaram Agarwal And Another on 19 March, 1990

Bombay High Court
State Industrial And Investment … vs Gangaram Agarwal And Another on 19 March, 1990
Author: H Suresh
Bench: H Suresh


JUDGMENT

1. In this summons for judgment, Mr. Subramanium, relying on several judgments (some of them from the Division Bench of our own High Court), submitted that there is no defence available to the defendants and that, therefore, the summons for judgment should be made absolute. He also relied on the deed of guarantee which he submitted is clear in terms, as far as the liabilities of the present defendants are concerned and that their liabilities are totally independent of the liabilities of the company in question.

2. The company has become a sick industry within the meaning of the Sick Industrial Companies (Special Provisions) Act,1985 (hereinafter referred to as “the SICA”). The defendants, as directors of the company, submit that the Board for Industrial and Financial Reconstruction (hereinafter referred to as “the BIFR”) is holding an inquiry and there is likelihood of a scheme being evolved to rehabilitate the company. Mr. Subramanium says that this suit is against the guarantors, the directors of the company, and not against the company, and that the defendant’s contentions is no answer to the suit.

3. If I can wholly ignore the object and the provisions of SICA, perhaps, Mr. Subramanium’s submissions may sound unanswerable. But I think, in the present context, when financial institutions such as nationalised banks, finance corporations or SICOM file suits against industries, companies and their directors for recovery of the amounts advanced by them, the courts cannot just treat them as simple money suits by money-lenders against his borrowers. The courts, in such cases, may be required to take into account various Government and semi-Government agencies. The very purpose of nationalisation of banks or of incorporation of these financial assistance in manufacture and production of goods, all with a view to develop and sustain a properly developed economy. Similarly, when an industry fails, it is not just liquidation that is warranted, for, in many cases, liquidation has the anaemic effect of weakening the society itself with no guarantee of any return for the financial institutions. It is precisely for these reasons that Legislatures, in their wisdom, have brought in such statutory measures as the SICA and the Bombay Relief Undertakings (Special Provisions) Act, 1958, etc. The object of such laws is to resuscitate, revive and rehabilitate potentially viable industries and to suggest such ameliorative and recuperatory measures in which the financial institutions and all concerned will have to take part. The courts cannot be so archaic as to ignore these statutory developments.

4. In the present case, what happened was that the company went to the BIFR after becoming “sick” within the meaning of the SICA and the case was registered as Case No. 37 of 1989. The BIFR took up the matter for investigation. The defendants have produced before me a copy of the minutes of the meeting held on August 28, 1989. In that meeting, the defendants, the representatives of various financial institutions such as the Punjab National Bank, the present plaintiffs, the Bank of Maharashtra, and the representatives of the Government of Maharashtra were present. The BIFR considered various aspects and directed the present plaintiffs, SICOM, to submit a status report on the company, incorporating the SICOM’s view regarding “long-term viability of the company”. It appears that the meeting was, thereafter, adjourned. One does not know whether such a status report, as directed, was prepared or not. But there was a further meeting on January 25, 1990. That report mentions that the BIFR has appointed the Punjab National Bank as an operating agency under section 17(3) of the SICA to prepare a “rehabilitation package in consultation with the company, the Bank of Maharashtra, the SICOM and the State Government” and submit it to the BIFR within twelve weeks.

5. In other words, the BIFR is seriously considering as to how this company can be rehabilitated and made to function. The present defendants are the directors and they are actively involved in the rehabilitation of the company. If the same is rehabilitated and the directors are given a free hand, perhaps, in all probability, the company can be revived and the problems of all concerned with regard to this industry will be solved and perhaps the monies advanced by various financial institutions can also be returned, and, in such a case, there may not be any question of passing a decree at all.

6. The BIFR is still considering whether this company can be revived. If the company is revived as I have stated above, all problems can be solved. If, ultimately, the BIFR thinks that this company cannot be revived and the company has to be wound up as provided in the Act itself, it is open to this court or any other court as directed by the BIFR to do so. In that event, the deed of guarantee stands invoked and it is open to the plaintiffs to get, suitable orders in summons for judgment.

7. It is true that, in very many summary suits, one of the modes of giving conditional leave to defend is to direct the defendants to deposit a certain amount. But that is not the only mode of granting leave to defend. There are various other conditions which can be thought of. In a given case, the summons may even be postponed by a fairly long period to enable the defendants to have a more just and equitable solution of the matter. It is time that we realise that the ordinary mechanism of civil procedural law is no cure – all for the many complex and complicated situations that arise in modern economy.

8. In the circumstances, the proper order would be to adjourn this summons for judgment till June 25, 1990.

9. At this stage, Mr. Subramanium points out that there is no restraint on the defendants and they might dispose of their individual properties which might cause considerable prejudice to the plaintiffs. In this view of the matter, with a view to safeguard the interests of the plaintiffs, I direct the defendants as follows :

10. The defendants shall file an affidavit disclosing their personal, individual assets and properties which they own and such an affidavit should be filed within two weeks from today. The affidavit shall also contain a categorical undertaking that they will not dispose of or create any third party rights or alienate the said property till the summons for judgment is decided one way or the other. However, as regards the property comprising stock-in-trade, they are entitled to deal with the same in the ordinary course of business.