Bombay High Court High Court

Tata Realty & Infrastructure Ltd vs Unknown on 9 January, 2009

Bombay High Court
Tata Realty & Infrastructure Ltd vs Unknown on 9 January, 2009
Bench: S.J. Vazifdar
                               : 1 :


             IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                ORDINARY ORIGINAL CIVIL JURISDICTION

                  COMPANY APPLICATION NO.14 OF 2009
                                 WITH
                    COMPANY PETITION NO.5 OF 2009




                                                                            
                               In the     matter of         Companies           Act,
                               1956




                                                    
                               In the matter of Sections 100 to
                               104 of the Companies Act, 1956 ;

                               And




                                                   
                               In the matter of reduction of paid
                               up share capital of Tata Realty and
                               Infrastructure Ltd.
                                                       ....Company




                                       
     Tata Realty & Infrastructure Ltd.                      ....Petitioner


     Mr.D.J.
                       
               Khambata i/b M/s.Doijode Associates for                           the
     Petitioner.
                      
                                   CORAM :   S.J. VAZIFDAR, J.

DATED : 9TH JANUARY, 2009.

ORAL JUDGMENT :-

1. I have today passed an order dispensing with

the procedure under Section 101(2) of the Companies

Act, 1956. This is in view of the averments made in

the affidavit in support of the Company Petition and

in a further affidavit dated 19.12.2008 inter-alia to

the effect that the creditors of the Company are of

the value of about Rs.127 crores ; creditors of an

aggregate value of about 99.38% have given their

consent and that subsequently the remaining creditors

have been paid and/or have also given their consent.

::: Downloaded on – 09/06/2013 14:13:20 :::
: 2 :

2. The Company Registrar has invited my

attention to an order of a learned single Judge of

this Court dated 19.12.2008 in Company Petition

No.1067 of 2008 connected with Company Application

No.1680 of 2008 which is similar to the present

application. The learned Judge called for a

certificate from a qualified Auditors/Chartered

Accountants empanelled with the Registrar of

Companies/Regional Director on the question as to

whether the proposed reduction therein does or does

not involve

prejudicial

diminution of

to the interests of the
liability and

creditors/public
is not

in general. The learned Judge observed that depending

on the opinion expressed in such report, appropriate

orders would be passed in that matter. It was further

observed that this course would not only subserve the

interests of the creditors/public in general but also

facilitate the Court in taking an informed decision.

The learned Judge therefore issued notice to the

Government of India, through the Regional Director

(Western Region). The Regional Director was directed

to take such measures as required for issuance of the

certificate in consultation with the appropriate

authorities and to submit a certificate to the Company

Registrar.

3. I do not read the order to hold the above

::: Downloaded on – 09/06/2013 14:13:20 :::
: 3 :

procedure to be mandatory in every matter. It is

quite obvious that the learned Judge passed that order

as he was of the opinion that in the facts of that

case the procedure was so required. The Company Court

is always entitled to satisfy itself regarding the

merits of the application and for that purpose to seek

such assistance as may be required including as

directed in the above matter.

. The provisions of the Companies Act, 1956

including Sections 78 and 100 to 105 do not make a

recourse

necessary
to

such a procedure mandatory.

                          for        the     Company      Court     to
                                                                           It

                                                                           pass
                                                                                  is     not

                                                                                         such
                          
     directions           or follow the said procedure in every such

     matter.         The        reports such as the one called for                       are

only an aid to the Company Court and are not mandatory

in every case.

4. The interests of the public in general or of

the creditors in particular cannot possibly be

affected by not following such a procedure. There are

adequate safeguards in the Companies Act to protect

their rights. For instance, in any event it is the

duty of the Company Court to secure the creditors and

to pass necessary directions. Moreover the creditors

always have the right to oppose the application.

5. In the present matter I am satisfied that the

::: Downloaded on – 09/06/2013 14:13:20 :::
: 4 :

Company is entitled to the orders sought without

taking recourse to the said procedure and I have

accordingly signed the order.

::: Downloaded on – 09/06/2013 14:13:20 :::