PETITIONER:
THE OFFICIAL LIQUIDATOR
Vs.
RESPONDENT:
PARTHASARATHI SINHA & OTHERS
DATE OF JUDGMENT17/12/1982
BENCH:
VENKATARAMIAH, E.S. (J)
BENCH:
VENKATARAMIAH, E.S. (J)
FAZALALI, SYED MURTAZA
CITATION:
1983 AIR 188 1983 SCR (2) 211
1983 SCC (1) 538 1982 SCALE (2)1317
ACT:
Companies Act, 1956-Sections 543 and 634-Scope of-
Misfeasance and breach of trust alleged against directors of
a company in liquidation-Death of a director during pendency
of proceedings-Heirs and legal representatives of deceased
director, if could be substituted in place of deceased
director-After declaration of liability of director, if
amounts due could be realised from legal representatives.
HEADNOTE:
The respondents were the heirs and legal
representatives of one of the directors of a Company in
liquidation. When the company was ordered to be wound up,
the Official Liquidator took out summons under section 543
(1) of the Companies Act against its directors for a
declaration that the said directors were guilty of
misfeasance and breach of trust and also for an order
directing them to repay or restore the money or property of
the company in liquidation which they were alleged to have
retained wrongfully. During the pendency of the proceedings
one of the directors died intestate leaving behind the
respondents as his heirs and legal representatives. At the
instance of the Official Liquidator the Company Judge passed
an order substituting the respondents in place of the
deceased director.
Allowing the respondents' appeal, a Division Bench of
the High Court held that no further action in the
misfeasance proceedings could be taken against the legal
representatives of the deceased director. In coming to this
conclusion the High Court purported to follow the decision
of this Court in Official Liquidator v. P.A. Tendolkar
(dead) by L. Rs., [1973] 3 S.C.R. 364.
Allowing the Appeal,
^
HELD: The liability arising under the misfeasance
proceedings is founded on the principle that a person who
has caused loss to the company by an act amounting to breach
of trust should make good the loss. Section 543 of the Act
provides for a summary remedy for determining the amount
payable by such person on proof of the necessary
ingredients. The section authorises the Court to direct such
persons chargeable under it to pay a sum of money to the
Company by way of compensation. This is not a provision
intended to punish a man who has been found guilty of
misfeasance but is only intended for compensating the
company in respect of the loss occasioned by his
misfeasance. Whenever there is a relationship based on
contract, quasi contract, some fiduciary relation or a
failure to perform a duty, there is no
212
abatement of the liability on the death of the wrong doer.
When once the liability is declared, it is open to the
Official Liquidator to realise the amount due by resorting
to section 634 of the Act and section 50 of the Code of
Civil Procedure. In Tendolkar's case this Court did not
consider the effect of section 634 of the Act which made the
relevant provisions of the Code of Civil Procedure relating
to execution of decrees applicable to orders passed by the
Court under the Act. [223 C-F]
At the conclusion of the proceedings under section 543
a declaration of the liability is made. Such declaration
partakes of the character of a decree in a suit. When once
such declaration is made it can be enforced under section
634 of the Act and where the order made by one court has to
be executed by another court the procedure prescribed by
section 635 of the Act has to be followed. In the course of
such execution proceedings the provisions of section 50 of
the Code of Civil Procedure have to be applied when the
person who is made liable dies before the order is satisfied
and the liability of the legal representatives should be
determined accordingly. [223 G-H]
Official Liquidator, Supreme Bank Ltd. v. P.A.
Tendolkar (dead) by L.Rs, & Ors., [1973] 3 S.C.R. 364,
applied.
Aleykutty Varkey Tharakan & Anr. v. Official Liquidator
JUDGMENT:
Shiwalik Transport Co. Ltd. (in liquidation) v. Thakur
Ajit Singh & Ors., [1978] 48 Comp. Cas. 465, approved.
&
CIVIL APPELLATE JURISDICTION: Civil Appeal No. 3614 of
1982.
Appeal by Special Leave from the Judgment and Order
dated the 1st August, 1975 of the Calcutta High Court in
Appeal No. 324 of 1970.
Shanker Ghosh, A.K. Verma and P.K. Basu for the
Appellant.
The Judgment of the Court was delivered by
VENKATARAMIAH, J. The short question which arises for
decision in this appeal by special leave is whether the
proceedings initiated against a director of a company under
section 543 of the Companies Act, 1956 (hereinafter referred
to as ‘the Act’) can be continued after his death against
his legal representatives and whether any amount declared to
be due in such proceedings can be realised from the estate
of the deceased in the hands of his legal representatives.
213
The facts of the present case may be briefly stated
thus: Ballygunge Real Property and Building Society Ltd.
(hereinafter referred to as ‘the Company in liquidation’)
was ordered to be wound up by the High Court of Calcutta on
January 8,1958. On January 2, 1963, the Official Liquidator
took out summons under section 543(1) of the Act against its
directors including Dr.S. N. Sinha for a declaration that
the said directors were guilty of misfeasance and breach of
trust and also for an order directing them to repay or
restore the money or property of the Company in liquidation
which they were alleged to have retained wrongfully. During
the pendency of the said proceedings, Dr. S.N. Sinha died on
November 16, 1969 intestate leaving behind his son,
Parthasarathi Sinha and two married daughters, Maya Bose and
Mira Mitra as his heirs and legal representatives. On
February 12, 1970, Judge’s summons was taken out at the
instance of the Official Liquidator for leave to continue
the said proceedings against the said heirs and legal
representatives. The learned Company Judge passed an order
on November 9,1970 for substitution of the said heirs and
legal representatives in place of Dr. S.N. Sinha, the
deceased. Against that order, the heirs and legal
representatives of Dr. S.N. Sinha preferred an appeal before
the Division Bench of the Calcutta High Court under section
483 of the Act. That appeal was allowed by the Division
Bench on August 1, 1975 and save and except that the death
of Dr. S.N. Sinha was recorded, the order of the Company
Judge was set aside. This appeal is filed against the order
of the Division Bench.
Before the Division Bench of the High Court, the
principal contention urged on behalf of the heirs and legal
representatives of Dr. S.N. Sinha, since deceased was that
in view of the decision of this Court in Official
Liquidator, Supreme Bank Ltd. v. P.A. Tendolkar (dead) by L.
Rs. & Ors.(1) no further action in the misfeasance
proceedings could be taken against them and we are concerned
only with that contention in this appeal. Since the effect
of the above decision is understood in one way by the High
Court of Calcutta in this case and differently by the High
Court of Kerala in Aleykutty Varkey Tharakan & Anr. v.
Official Liquidator & Ors.(2) and by the High Court of
Punjab and Haryana in Shiwalik Transport Co. Ltd. (in
liquidation) v. Thakur Ajit Singh & Ors.(3) we
214
shall proceed to discuss the decision in Tendolkar’s case
(supra) at some length. Before doing so, we shall refer to
the relevant provisions of law and the specific averments
made in this case by the Official Liquidator.
Section 543 of the Act reads as follows:
“543. Power of Court to assess damages against
delinquent directors, etc.-(1) If in the course of
winding up of a company, it appears that any person who
has taken part in the promotion or formation of the
company, or any past or present director, managing
agent, secretaries and treasurers, manager, liquidator
or officer of the company-
(a) has misapplied, or retained, or become liable
or accountable for, any money or property of
the company; or
(b) has been guilty of any misfeasance or breach
of trust in relation to the company;
the Court may, on the application of the Official
Liquidator, of the liquidator, or of any creditor or
contributory, made within the time specified in that
behalf in sub-section (2), examine into the conduct of
the person, director, managing agent, secretaries and
treasurers, manager, liquidator officer aforesaid, and
compel him to repay or restore the money or property or
any part thereof respectively, with interest at such
rate as the Court thinks just, or to contribute such
sum to the assets of the company by way of compensation
in respect of the misapplication, retainer, misfeasance
or breach of trust, as the Court thinks just.
(2) An application under sub-section (1) shall be
made within five years from the date of the order for
winding up, or of the first appointment of the
liquidator in the winding up, or of the misapplication,
retainer, misfeasance or breach of trust, as the case
may be, whichever is longer.
215
(3) This section shall apply notwithstanding that
the matter is one for which the person concerned may be
criminally liable.”
Section 634 of the Act reads:
“634. Enforcement of order of Courts-Any order
made by a Court under this Act may be enforced in the
same manner as a decree made by the Court in a suit
pending therein”.
Section 2(11) of the Code of Civil Procedure defines
the expression ‘legal representative’ as ‘a person who in
law represents the estate of a deceased person and includes
any person who intermeddles with the estate of the deceased
and where a party sues or is sued in a representative
character the person on whom the estate devolves on the
death of the party so suing or sued’.
Section 50 of the Code of Civil Procedure reads:
“50. Legal representative-(1) Where a judgment
debtor dies before the decree has been fully satisfied,
the holder of the decree may apply to the Court which
passed it to execute the same against the legal
representative of the deceased.
(2) Where the decree is executed against such
legal representative, he shall be liable only to the
extent of the property of the deceased which has come
to his hands and has not been duly disposed of; and,
for the purpose of ascertaining such liability, the
Court executing the decree may, of its own motion or on
the application of the decree-holder, compel such legal
representative to produce such accounts as it thinks
fit”.
The Official Liquidator pleaded before the High Court
that due to various breaches of trust and/or breaches of
contract, express or implied and/or breaches of fiduciary
duties and other acts of misfeasance on the part of Dr. S.N.
Sinha, since deceased, loss had been caused to the Company
in liquidation and that the assets of Dr. S.N. Sinha had
benefitted thereby. He further alleged that the assets of
Dr. S.N. Sinha in the hands of his heirs and legal
representatives were liable for the claims made in the said
misfeasance proceedings.
216
We shall now revert to Tendolkar’s case (supra). That
case arose out of certain misfeasance proceedings commenced
by the Official Liquidator in the winding up proceedings of
a banking company against the managing director, the other
directors and some of the employees of the company. Two of
the directors died while the proceedings were pending. The
Company Judge dismissed the proceedings against the
employees as time barred and held that the heirs of the
deceased directors could not be proceeded against. He was of
the view that the misfeasance proceedings being of special
nature involving an enquiry into the alleged wrongful
conduct of directors personally, the liability of a director
for such wrong doing was personal in character and,
therefore, vanished with the death of the director. But in
respect of the managing director and those directors who
were alive when he gave his decision, he gave certain
directions regarding their individual liability. Against
that decision five appeals were filed before the Division
Bench of the High Court. In those appeals, the correctness
of the decision of the Company Judge to exempt the heirs and
legal representatives of the two deceased directors was not
questioned by any party. In those appeals, the Division
Bench reduced the total liability of the directors and the
individual liability of the managing director though it
placed a larger share of the burden of contribution on the
managing director. Against that judgment, the Official
Liquidator appealed to this Court in respect of the
liability of the managing director and two other directors.
One of the two directors namely, P.A. Tendolkar died pending
the grant of his own application for a certificate under
Article 133 of the Constitution. His heirs got themselves
impleaded and contended that the proceedings against them
could not be continued and also that the claim against the
deceased director was untenable on merits. Dealing with the
liability of the heirs and legal representatives of persons
against whom action was taken under section 542 and 543 of
the Act, this Court observed at page 380 thus:
“The maxim actio personalis moritur cum persons,
as pointed in Winfield’s Law of Tort (Eighth Edn. 603-
605), was an invention of English Common Lawyers. It
seemed to have resulted from the strong quasi-criminal
character of the action for trespass. Just like a
prosecution for a criminal offence, the action for
trespass, which was “the parent of much of our modern
law of tort”, was
217
held, by applying this maxim, to be incapable of
surviving the death of the wrongdoer, and, in some
cases, even of the party injured. The maxim, with its
extensions, was criticised by Winfield and found to be
“pregnant with a good deal more mischief than was ever
born of it”. Whatever view one may take of the justice
of the principle, it was clear that it would not be
applicable to actions based on contract or where a
tortfeasor’s estate had benefitted from a wrong done.
Its application was generally confined to actions for
damages for defamation, seduction, inducing a spouse to
remain apart from the other, and adultery.
We see no reason to extend the maxim, as a general
principle, even to cases involving breaches of
fiduciary duties or where the personal conduct of the
deceased Director has been fully enquired into, and the
only question for determination, on an appeal, is the
extent of the liability incurred by the deceased
Director. Such liability must necessarily be confined
to the assets or estate left by the deceased in the
hands of the successors. In so far as an heir or legal
representative has an interest in the assets of the
deceased and represents the estate, and the liquidator
represents the interests of the Company, the heirs as
well as the liquidator should, in equity be able to
question a decision which affects the interests
represented.”
At a later stage in the same case, this Court made the
following observations at pages 381-382:
“It will be seen that, while Section 335 of the
Act of 1913, like Section 543 of the Companies Act of
1956, to which it corresponds. gives the power to the
Court to enquire into the conduct of “any past or
present Director”, yet, both Section 235 of the Act of
1913 and Section 543 of the Companies Act of 1956
confine the power of the Court to make orders for
repayment or restoration of money or property or
contribution to the assets of the Company against the
individuals occupying the capacities, either in the
past or present, mentioned therein. This power does
not, on the language of these provisions, extend to
making compulsive orders against heirs of delinquents.
218
As the power to take these special proceedings is
discretionary and does not exhaust other remedies,
although, the Court may, as a matter of justice and
equity, drop proceedings against delinquent Directors,
Managers, or Officers who are no longer alive, leaving
the complainant to his ordinary remedy by a civil suit
against the assets of the deceased, yet, where no
injustice may be caused by continuing these proceedings
against past Director, even though he be dead, the
proceedings could continue after giving persons who may
be interested opportunities to be heard. But, even such
proceedings can only result in a declaration of the
liability, of a deceased director, because the language
of Section 235 of the Act of 1913, as already noticed,
does not authorise passing of orders to compel heirs or
legal representatives to do anything. Such compulsive
proceedings as may become necessary against those upon
whom devolve the assets or the estate of a deceased
delinquent Director, who may have become liable could
only lie outside Section 235 of the Act of 1913.”
Again in the same case, it was observed by this Court
at page 383 thus:
“It may be possible (though we need express no
final opinion on the matter) where a proceeding under
Section 543 is covered also by the terms of Section 542
of the Companies Act of 1956, to give directions to
persons other than those whose conduct is enquired
into, including directions to heirs and legal
representatives, for the purpose of enforcing
declaration. But, we think that the power under Section
235 of the Act of 1913, which corresponds to Section
543 of the Act of 1956, would not extend beyond making
a declaration against a deceased Director provided he,
in his life time, or his heirs, after his death, have
had due opportunity of putting forward the case on
behalf of the allegedly delinquent Director. If either
a Liquidator or the heir of a delinquent Director,
against whom a declaration of liability has been made,
can question determination of liability of the deceased
delinquent, who was alive at the time of the Judgment
against him, it is obvious that the Appellate Court
could give a declaration either reducing or increasing
the liability even though it may not be able to enforce
it by an order under Section 235 of the Act. If
219
the declaration can be questioned by an appeal, as we
think that it can, the liability can be not only wiped
off or reduced but also increased on an appeal heard
after the death of a Director held liable.
Applying the principles laid down above to the
case before us, we find that Tendolkar had a full
opportunity of defending himself against the
misfeasance proceedings taken by the liquidator. He
also exercised his right of appeal against the order of
the Company Judge. The Division Bench, as already
observed, reduced his liability. His heirs were heard
on merits in the appeal before us. Any order passed by
us could only affect the assets or the estate of the
deceased Tendolkar. But, as already indicated by us, we
cannot, in these proceedings, pass an order against the
heirs to Tendolkar so as to compel them to do anything.
The OFFICIAL Liquidator or the co-Directors may,
however, take any other proceeding which may be open to
them under the law so as to obtain the contribution of
Tendolkar.”
Finally this Court gave inter alia the following
direction occurring at pages 400-401:
“(6) The case is remanded to the learned Company
Judge for passing such orders against the Managing
Director Samant and Director Ajgaonkar, under Section
235 of the Act of 1913, as may be needed for
discharging the liabilities determined above, but no
such orders will be passed against the heirs and legal
representatives of deceased Director P.A. Tendolkar
under Section 235 of the Act of 1913, although their
liabilities are declared. The Official Liquidator and
L.S. Ajgaonkar are, however, left free to seek such
other remedies, if necessary, by appropriate
proceedings under the law, against the estate or assets
of P.A. Tendolkar. as may be open to them.”
Justice Masud of the Calcutta High Court who heard the
case under appeal understood the above decision of this
Court thus:
“The observation of the Supreme Court give an
indication that in a proper case the declaration of the
220
liability of a delinquent Director, who subsequently
dies, is possible but no order for repayment or
restoring the money or property lying in possession of
the heirs can be passed against the heirs or legal
representatives of such Directors.”
Justice Ghose, the other Judge of the Division Bench
observed:
“In official Liquidator Supreme Bank Ltd. v. P.R.
Tendolkar (Dead) by L. Rs. and Others, respondents AIR
1973 S.C. 1104 the Supreme Court held that where a
delinquent Director was examined in a proceeding under
Section 235 of the Indian Companies Act, 1913, and
thereafter dies before an order for payment was made
against him, in such proceeding the order that could be
passed in the said misfeasance proceeding as against
the deceased Director was merely a declaration as to
his liability to the Company in liquidation. No order
for payment for the discharge of such liability could
be made. The Supreme Court observed that before a
declaration as to liability could be made against such
Director, his heirs and personal representatives should
be heard. The Supreme Court, however, expressly
negatived the contention that where a Director died
after he had been examined in a proceeding under
Section 235 of the repealed Act, his heirs or legal
representatives or his estate could be directed to pay
up the loss occasioned to the Company on account of the
misfeasance of such Director in such proceeding. It is,
therefore, apparent from a perusal of the above
mentioned authorities that Section 543 has not made any
departures from the provision contained in Section 235
of the repealed Act and in the premises it has to be
held that the cause of action in a misfeasance
proceeding initiated under Section 235 of the repealed
Act of Section 543 of the Companies Act, 1956 does at
all survive against the heirs or legal representatives
of a delinquent Director or officer etc. of a company
and such heirs or legal representatives cannot be
substituted in the place and instead of a deceased
delinquent Director, Officer etc.”
The effect of the decision of this Court in Tendolkar’s
case (supra) came up for consideration in Aleykutty Varkey
Tharakan’s
221
case (supra) before the Kerala High Court. In that case the
legal representatives of two persons against whom orders
under Section 543 of the Act had been passed by the High
Court and against which petitions for leave to appeal were
pending in this Court after the death of the said two
persons questioned before the Kerala High Court an order of
appointment of a receiver in execution of the order passed
under Section 543 of the Act. The contention urged by them
was that in execution of an order under section 543 of the
Act, no order such as the one under appeal could be passed
against the legal representatives of the persons proceeded
against. In that case the Kerala High Court dealing with the
decision in Tendolkar’s case (supra) observed thus;
“Considerable argument turned on the scope and
effect of the above decision of the Supreme Court, and,
in particular, of the observations in the paragraphs
that we have quoted above. As we understand the said
judgment, we do not think that the decision or the
observations made lend countenance to the proposition
sought to be advanced before us that an order under
Section 543 of the Companies Act, passed against a
director or directors cannot be executed in the modes
known to and sanctioned by, the Civil Procedure Code,
against his estate in the hands of his legal
representatives. The proceedings before the Supreme
Court, it should be remembered, arose by way of appeal
against the proceedings started under s. 543 of the Act
itself, and, therefore, were a continuation of the said
proceedings. No question directly arose before the
Supreme Court as to whether an order passed under
section 543 could, or could not, be executed against
the estate of the deceased director in the hands of his
legal representatives. In paragraph 22 of the
judgement, the Supreme Court observed that the possible
liabilities of the legal representatives of two of the
directors on whom their assets and properties may have
developed, do not call for a decision from the court.
But the general question of liability of heirs and
legal representatives of delinquent directors had
arisen for consideration. It was on this question that
the Supreme Court pronounced. We are unable to
understand the decision as authority for the
proposition which counsel for the appellant put forward
before us.”
222
The above view of the Kerala High Court was approved by
the Punjab and Haryana High Court in Shiwalik Transport
Co’s. case (supra). Chinnappa Reddy, J. speaking for the
High Court of Punjab and Haryana observed:
“Section 543 provides for the assessment of the
loss or damage suffered by the company consequent on
acts of misfeasance or breach of trust committed by
directors and officers of the company and for the
making of a compulsive repayment against the director.
Though the object of assessing the damages is for the
purpose of recompensing the loss suffered by the
company and, therefore, the cause must survive the
death of the director to that extent, the language of
the provision insofar as it relates to the compulsive
order is so peremptorily directed against the director
that it must be held that the compulsive order
contemplated by the section cannot be made against the
legal representatives. Thus, while the loss or damage
may be determined and declared even after the death of
the delinquent director, no compulsive order may be
made against the legal representatives. The proceedings
under section 543 may be continued against the legal
representatives for the purpose of determining and
declaring the loss or damage caused to the company, but
not to make an order for recovery against them. We are
relieved of the necessity of considering the matter at
greater length because of a recent decision of the
Supreme Court in Official Liquidator, Supreme Bank Ltd.
v. P.A. Tendolkar [1973] 43 Comp Cas 382. The Supreme
Court, there, considered the broad question whether a
proceeding under Section 235 of the Indian Companies
Act of 1913 which corresponded to Section 543 of the
1956 Act, survived the death of the director, though,
on the facts of the case, the question really was
whether the legal representatives could continue an
appeal filed by a deceased director against an order
made under Section 235.”
Having given our anxious consideration to the question
before us, we are of the view that the Kerala and Punjab and
Haryana High Courts have applied the decision in Tendolkar’s
case (supra) correctly and that the two learned Judges of
the Calcutta High Court who delivered the judgment under
appeal erred in its application. If this Court had really
come to the conclusion that on the death of a
223
person against whom proceedings under Section 543 had been
initiated such proceedings could not be proceeded against
his legal representatives, the final order would not have
been what was actually made therein. “The true doctrine is
that whenever you find that the deceased person has by his
wrong diverted either property or the proceeds of the
property belonging to someone else into his own estate, you
can then have recourse to that estate through his legal
representative when he is dead, to recover it.” The legal
representative, of course, would not be liable for any sum
beyond the value of the estate of the deceased in his hands.
The liability arising under the misfeasance proceedings
is founded on the principle that a person who has caused
loss to the company by an act amounting to breach of trust
should make good the loss. Section 543 of the Act does not
really create any new liability. It only provides for
summary remedy for determining the amount payable by such
person on proof of the necessary ingredients. The section
authorises the Court to direct such persons chargeable under
it to pay a sum of money to the company by way of
compensation. This is not a provision intended to punish a
man who has been found guilty of misfeasance but for
compensating the company in respect of the loss occasioned
by his misfeasance. Whenever there is a relationship based
on contract, quasi-contract, some fiduciary relation or a
failure to perform a duty, there is no abatement of the
liability on the death of the wrong-doer. When once the
liability is declared it is open to the official Liquidator
to realise the amount due by resorting to section 634 of the
Act and section 50 of the Code of Civil Procedure. In
Tendolkar’s case (supra) this Court did not consider the
effect of section 634 of the Act which made the relevant
provisions of the Code of Civil Procedure relating to
execution of decrees applicable to orders passed by the
court under the Act.
At the conclusion of the proceedings under section 543
a declaration of the liability is made. Such declaration
partakes of the character of a decree in a suit. When once
such declaration is made it can be enforced under section
634 of the Act and where the order made by one court has to
be executed by another court the procedure prescribed by
section 635 of the Act has to be followed. In the course of
such execution proceedings the provisions of section 50 of
the Code of Civil Procedure have to be applied when the
person who is made liable dies before the order is satisfied
and the liability of the legal representatives should be
determined
224
accordingly. Any other construction of the provisions of
section 543 of the Act would make the entire process of
determination of the liability of persons under it
meaningless.
We are, therefore, of opinion that the view taken by
the Division Bench of the High Court of Calcutta in this
case is erroneous. We, therefore, allow this appeal, set
aside the judgment of the Division Bench of the High Court
and restore the order of the learned Company Judge. The
misfeasance proceedings shall now be continued accordingly
against the heirs and legal representatives of Dr. S.N.
Sinha since deceased.
There shall be no order as to costs.
P.B.R Appeal allowed.
225