Bombay High Court
Murli Industries Ltd. Nagpur Thr. Mr. ... vs Primo Pick N Pack Pvt. Ltd. Jabalpur And ... on 2 November, 2018
Author: S. B. Shukre
Bench: S. B. Shukre
1
IN THE HIGH COURT OF JUDICATURE AT BOMBAY,
NAGPUR BENCH : NAGPUR
Company Application No. 10 of 2017
In
Company Petition No. 6 of 2012
Murli Industries Limited,
In Corporate Insolvency Resolution process,
a company incorporated under the provisions of the
companies Act, 1956, having its registered office at
101, Jai Bhawani Society, Central Avenue, wardhman
Nagar, Nagpur-440 008, through Vijaykumar Iyer,
Insolvency Professional registered with the Indian
Institute of Insolvency Professionals of ICAI having
registration no. IBBI/IPA-001/IP-P00261/2017-18/
10490 and being the Resolution Professional for Murli
Industries Limited in the ongoing Corporate Insolvency
Resolution Process under the Insolvency Resolution Process
under the Insolvency and Bankruptcy Code, 3016
Having office at Deloitte Touche Tohmatsu India LLP,
Indiabulls Finance Centre, Tower 3, 27th Floor,
Senapati Bapat Marg Elphinstone Road (West),
Mumbai 400013 .... Applicant/Org.
Respondent No.1
versus
1. Primo Pick N Pack Private Limited
a company incorporated under the provisions
of the Companies Act, 1956, having its
registered office at Primo House 1610, Writh
Town, Jabalpur, MP .. Org. Petitioner
::: Uploaded on - 09/11/2018 ::: Downloaded on - 09/11/2018 22:56:15 :::
2
2. Official Liquidator as Provisional
Liquidator, Ministry of Corporate Affairs,
Office of the Official Liquidator, High Court
of Bombay, at Nagpur, 2nd floor, East Wing,
New Secretariat Building, Opp. VCA Ground,
Civil Lines, Nagpur .. Respondent No.2
Shri S. V. Manohar, Senior Advocate and Shri H. V. Thakur, Advocate
with him for applicant Murli Industries Limited
Shri A. C. Dharmadhikari, Advocate for respondent no. 1 Primo Pick
Dr Anjan De, Advocate for respondent no. 2 Official Liquidator
Shri M. G. Bhangde, Senior Advocate and Shri R. M. Bhangde, Advocate
with him for applicant-intervener (CAL No. 3 of 2018)
Shri S. P. Dharmadhikari, Senior Advocate and Shri S. N. Kumar,
Advocate with him for applicant-intervener (CAL No. 15 of of 2018)
Ms Vaishali Chhabra, Advocate for applicant in CAL No. 4 of 2018
Shri K P S Kohli, Advocate for workmen
Shri H. R. Gadhia, Advocate for applicants in CMPs 23/2016, 24/2016
and 26/2018
Coram : S. B. Shukre, J
Dated : 2nd November 2018
Oral Judgment
1. The applications being Company Applications No. 3 of 2018,
15 of 2018 and 4 of 2018 filed by the interveners are allowed, the
applicants being interested persons or having stakes in the insolvency
::: Uploaded on - 09/11/2018 ::: Downloaded on - 09/11/2018 22:56:15 :::
3
resolution process and liquidation of the Company before this Court,
which is the Corporate Debtor before the National Company Law
Tribunal.
2. Company Application No. 10 of 2017 : This application has
been filed under Section 446 of the Companies Act, 1956 (for short the
"Act of 1956) in Company Petition No. 6 of 2012 by the Resolution
Professional on behalf of the Corporate Debtor, Murli Industries Limited,
seeking leave to proceed with or continue with the ongoing Corporate
Insolvency Resolution process of the Corporate Debtor under the
Insolvency and Bankruptcy Code, 2016 read with rules and regulations
framed thereunder, before the National Company Law Tribunal, Mumbai
Bench. Similar applications under Section 446 of the Act of 1956 have
been filed by the Resolution Professional being Company Applications
No. 13 of 2017, 14 of 2017 and 15 of 2017 in connected Company
Petitions.
3. The facts of the case, insofar as they are relevant for the
present purpose, are stated in brief as follows :
(a) The creditors of the Corporate Debtor have filed the present
Company Petition No. 6 of 2012 as also Company Petitions No. 8 of
::: Uploaded on - 09/11/2018 ::: Downloaded on - 09/11/2018 22:56:15 :::
4
2011, 9 of 2011, 10 of 2011, 3 of 2012 and 10 of 2012 for winding up of
the Corporate Debtor under Section 433 (e) read with Section 439 of the
Companies Act, 1956 because of inability of the Corporate Debtor to pay
its debts.
(b) In all these petitions, by the order passed by this Court on
21.3.2017, this Court appointed respondent no. 2, attached to this Court,
as the Provisional Liquidator directing him to take charge of all the
property and effects of the Corporate Debtor with immediate effect. It
may be pointed out here that there is no dispute about the fact that the
winding up petitions having been served upon the Corporate Debtor
under rule 26 of the Companies (Court) Rules, 1959 before the cut-off
date, have not been transferred to the National Company Law Tribunal
(NCLT) and have been retained by this Court.
(c) One of the financial creditors of the Corporate Debtor, viz.
Edelweiss Asset Reconstruction Company Limited (EARC) filed an
application, registered as C.P. No. 66/I&BP/NCLT/MAH/2017, under
Section 7 of the Insolvency and Bankruptcy Code, 2016 (for short, the
"IBC") before the NCLT, Mumbai Bench seeking initiation of Corporate
Insolvency Resolution process against the Corporate Debtor. By an order
dated 5th April 2017, the NCLT admitted the application filed by the
EARC and thus initiated the insolvency resolution process against the
Corporate Debtor. It appointed the present applicant Vijaykumar Iyer as
::: Uploaded on - 09/11/2018 ::: Downloaded on - 09/11/2018 22:56:15 :::
5
an Interim Resolution Professional ("IRP" for short). Pursuant to the
Admission Order, the IRP published a Public Announcement dated 12 th
April 2017 as per Section 13 of the IBC read with Regulation 6 (2) (b) (I)
of the Insolvency and Bankruptcy Board of India (Insolvency Process for
Corporate Persons) Regulations, 2016 (for short the "Regulations, 2016)
in English and Marathi newspapers calling for submission of claims from
the creditors of the Corporate Debtor. The IRP also took necessary steps
in the matter in terms of the provisions of the IBC read with Regulations,
2016 and he was later on also appointed as the Insolvency Resolution
Professional in terms of Section 22 of the IBC.
(d) While all this was going on under the provisions of the IBC, it
appears, the Resolution Professional was not aware of the order dated
21.3.2017 passed by this Court appointing a provisional liquidator in
respect of the Corporate Debtor. The Resolution Professional was made
aware of the same by the former Director of the Corporate Debtor
Bajranglal Maloo, on 10th May 2017. The Resolution Professional almost
immediately thereafter swung into action and addressed a communication
dated 12th May 2017 to respondent no. 2 apprising him of various facts
such as, his appointment as an Insolvency Resolution Professional, the
Resolution Professional being unaware of the order dated 21.3.2017
passed by this Court, the powers and duties conferred and placed upon
him under the IBC, the steps taken by him in pursuance of initiation of the
::: Uploaded on - 09/11/2018 ::: Downloaded on - 09/11/2018 22:56:15 :::
6
corporate insolvency resolution process of the Corporate Debtor and
requested him to address all future communications to the Resolution
Professional.
(e) The Resolution Professional also made aware the Committee
of Creditors (for short, the "CoC") of the order of this court dated
21.3.2017. The CoC in its second meeting held on 6 th June 2017
considered the ramifications of the order of this Court dated 21.3.2017
and unanimously resolved that the Resolution Professional must initiate
steps to seek leave of this Court under Section 446 of the Act of 1956 to
continue with the on-going proceedings of the resolution process.
(f) On 27th June 2017, the financial creditor, EARC, intimated
the Resolution Professional about the report dated 6 th June 2017
submitted by the Official Liquidator (respondent no.2) to this Court
informing this Court of the relevant developments that took place in
relation to the initiation of the Corporate Insolvency Resolution Process
and further making a request to this Court that till completion of
insolvency resolution process under the IBC, liquidation proceedings may
be dispensed with.
(g) In pursuance of the provisions of the IBC, on the one hand,
the Resolution Professional proceeded with the process and took various
steps, and on the other, respondent no. 2 refrained from taking steps
regarding taking possession of the assets of the Corporate Debtor on
::: Uploaded on - 09/11/2018 ::: Downloaded on - 09/11/2018 22:56:15 :::
7
account of resolution process having been commenced.
(h) The resolution professional's contention has been that the IBC
is a complete Code by itself and it has come into being as an effective
alternative to the proceedings under the Act of 1956 and the Companies
Act, 2013 regarding winding up of the Corporate Debtor on the ground of
inability of the Corporate Debtor to pay its debts. The Resolution
Professional also feels that interests of the Corporate Debtor and its
various stake-holders including its financial creditors would be seriously
hampered if the parallel proceedings in the nature of winding up of the
Corporate Debtor under Section 433 of the Act of 1956 are proceeded
with. The Resolution Professional is of the view that the IBC, a special
law, has been enacted to aid the rehabilitation and revival of the
financial companies in order to maximize the value of assets and to make
best efforts to save the company from going into liquidation and so the
first attempt that would have to be made in the resolution process would
be of revival and rehabilitation of the Company and only as a last resort, if
the revival is not found to be a viable option, the liquidation process of
the Corporate Debtor can be initiated. The Resolution Professional
contends that the same advantages are not to be found in the scheme of
the Act of 1956 and the whole focus of that scheme is upon liquidation of
the Company with a view to pay the debts of the creditors of the
Company, to the extent it is possible.
::: Uploaded on - 09/11/2018 ::: Downloaded on - 09/11/2018 22:56:15 :::
8
(i) Under the circumstances as narrated earlier, the Resolution
Professional filed this application in Company Petition No. 6 of 2012 and
also similar applications in the connected Company Petitions.
(j) The reliefs claimed in all these applications are identical. The
Resolution Professional firstly seeks recall of the order dated 21 st March
2017 passed by this Court appointing respondent no. 2 as the provisional
official liquidator. The Resolution Professional, in the alternative to the
first prayer, seeks stay of the order dated 21 st March 2017 passed by this
Court pending completion of the Corporate Insolvency Resolution Process
of the Corporate Debtor and further seeks leave of this Court under
Section 446 of the Act of 1956 to continue with the on-going Insolvency
Resolution process.
4. Respondent no. 1, the original petitioner in Company Petition
No. 6 of 2012, is one of the financial creditors of the Corporate Debtor. It
has opposed this application on the ground that the whole process
initiated for resolution of insolvency of the Corporate Debtor being
without jurisdiction, having been initiated without obtaining leave of this
Court and also taken in suppression of the material facts by the
Resolution Professional and the financial creditor, is not tenable under
Section 7 of the IBC. The other ground of opposition is that respondent
no. 1 has a right to realize its debt which has been fructified into a decree
::: Uploaded on - 09/11/2018 ::: Downloaded on - 09/11/2018 22:56:15 :::
9
passed by the Civil Court at Jabalpur which has been transferred to the
Nagpur District Court for its execution and this right cannot be taken
away by allowing a third person to go ahead with the Corporate
Insolvency Resolution Process.
5. Respondent no. 2 has already submitted his report dated
6.6.2017 making a request for dispensing with the liquidation
proceedings till completion of the resolution process under the IBC.
6. The interveners in Company Applications No. 3 of 2018 and 4
of 2018 have vehemently opposed this application and other similar
applications. But, the intervener CoC, in Company Application No. 15 of
2018, is in favour of granting of the application.
7. I have gone through the applications, replies filed by the
respondents and all interested parties and also the written submissions
filed by them. I have heard learned Senior Advocates and learned
counsel for the respective parties.
8. Shri S. V. Manohar, learned Senior Advocate for the
applicant/Resolution Professional submits that even though no leave
under Section 446 of the Act of 1956 to proceed with the Insolvency
::: Uploaded on - 09/11/2018 ::: Downloaded on - 09/11/2018 22:56:15 :::
10
Resolution Process is required in view of the provisions of the IBC, as a
matter of caution, the Resolution Professional has filed this application.
He submits that this is because of the fact that under Section 238 of the
IBC, the provisions of the IBC have been given an overriding effect over
all other laws to the extent of inconsistency of the provisions in the other
laws with the provisions of the IBC. He further submits that even in the
case of Jotun India Private Ltd. & ors v. PSL Limited reported in 2018
(1) Bom. C.R. 524, learned single Judge of this Court has considered the
over-riding effect of the IBC and held that no injunction can be granted
against any action taken or to be taken in pursuance of any power
conferred upon the NCLT or the National Company law Board.
9. Learned Senior Advocate further submits as an alternate
argument that the NCLT being a special tribunal conferred with much
wider powers under the IBC than the Company Tribunal or the Court is
under the Act of 1956, it would be more in the interest of the Company
that the issues relating to rehabilitation and liquidation of the Company
are allowed to be decided by the NCLT. In support of his argument he
has taken me through the various provisions of the IBC. According to him,
the focus under the IBC is upon revival of the Company unlike the Act of
1956 where the main object is to oversee winding up process of a
Company. Learned Senior Advocate submits that the resolution plan
::: Uploaded on - 09/11/2018 ::: Downloaded on - 09/11/2018 22:56:15 :::
11
submitted by the resolution professional makes a provision of substantial
sum which is sufficient to satisfy all claims involved in these cases and
also of the workers. This plan, according to him, is reasonable and
balanced and it holds out a promise to brighten up the prospect of
bringing back the Corporate debtor from the edge of death.
10. Shri Manohar, learned Senior Advocate further submits that
what can be done under the provisions of the IBC possibly cannot be done
under those of the Act of 1956 as there are comprehensive provisions in
the IBC which lay down a detailed procedure to be adopted in a stage-
wise manner. The IBC has been enacted to consolidate and amend the law
relating to re-organization and insolvency resolution of corporate persons,
partnership firms and individuals in a time-bound manner and it aims at
maximization of value of assets of such persons, so submits Shri Manohar.
He further submits that the IBC, apart from emphasizing on undertaking
of the process which increases value of assets, the IBC also seeks to
promote entrepreneurship, availability of credit and balance the interests
of all the stakeholders. Shri Manohar submits that the aims and objects of
the IBC along with the efforts made by the Resolution Professional would
provide a good reason for this Court to grant leave in the matter.
11. Shri De, learned counsel for respondent no. 2 submits that
::: Uploaded on - 09/11/2018 ::: Downloaded on - 09/11/2018 22:56:15 :::
12
the provisional liquidator has already been appointed in this case after the
company petitions were retained by this Court and so this Court need not
wait till NCLT decides the matter. I must say, this submission of learned
counsel for respondent no. 2 is contrary to written submission dated 6 th
June 2017 filed on record of the case by respondent no. 2. In the written
submission, respondent no. 2 has stated that in view of order dated
5.4.2017 passed by the NCLT under the IBC and also the fact that the
Resolution Professional had taken possession of the property of the
Company, no possession of Registrar's office of the Company was taken by
the Official Liquidator on 17.5.2017. It is further submitted therein that
Section 238 of the IBC has given overriding effect to the IBC. Finally, it is
submitted in the written submission that till completion of the Insolvency
Resolution Process under the IBC, liquidation proceedings may be
dispensed with.
12. Shri M. G. Bhangde, learned Senior Advocate for the
intervener in Company Application No. 3 of 2018 submits that the
Resolution Professional cannot be permitted to say that no leave under
the Act of 1956 is required. He submits that if the Resolution
Professional was of the view that no leave was required, he ought not to
have filed an application before this Court seeking such a leave. He
submits that in any case, the intervener has no objection as to the
::: Uploaded on - 09/11/2018 ::: Downloaded on - 09/11/2018 22:56:15 :::
13
tenability of the application and, therefore, there is no need for this Court
to decide the issue as to whether or not any leave under Section 446 of
the Act of 1956 is required.
13. Shri Bhangde, learned Senior Advocate further submits that
over-riding effect of the IBC under Section 238 operates only when there
is inconsistency between the two laws and in the present case, the
company petitions having been retained under rule 5 of the Companies
(Transfer of Pending Proceedings) Rules, 2016 (for short, the "Rules of
2016") are required to be dealt with, in terms of clause 2 of the
Companies (Removal of Difficulties) Fourth Order, 2016 (for short, the
"Order, 2016"), in accordance with the Act of 1956 and the Company
(Court) Rules, 1959. He submits that these provisions of law make the
retained or saved company petitions and pending before the Company
Tribunal or the Company Court under the Act of 1956 independent,
remaining unaffected by the proceedings, if any, initiated under the IBC
and, therefore, it cannot be said that any inconsistency exists between the
provisions of the Act of 1956 and that of IBC to the extent the provisions
of the Act of 1956 apply to the winding-up petitions pending before the
Company Tribunal. He submits, these provisions rather would show that
the proceedings relating to resolution process pending before the NCIT
would themselves be governed by Section 446 of the Act of 1956,
::: Uploaded on - 09/11/2018 ::: Downloaded on - 09/11/2018 22:56:15 :::
14
meaning thereby that no suit or other legal proceedings can be
commenced or continued in respect of a company under liquidation in a
retained petition, without the leave of the Company Tribunal and subject
to such terms as the Company Tribunal may prescribe, while granting
leave.
14. Shri Bhangde, learned Senior Advocate further submits that it
would be wrong to say that the provisions of the Act of 1956 are not so
effective when it comes to rehabilitation of a dying company. According
to him, the provisions of Section 391 of the Act of 1956 are very effective
in this regard. He also submits that the whole process of liquidation of a
company under the provisions of the Act of 1956, which also includes a
possibility of revival of the company, is more objective and inexpensive as
compared to the resolution process undertaken under the IBC, for,
according to the applicant-intervener, the Resolution Professional is a
private person and crores of rupees are required to be paid as fees to the
Resolution Professional and ultimately, the amount of fees will be taken
from the sale proceeds of the assets of the Company which will
proportionately decrease the amount to be distributed amongst the
creditors towards discharge of their respective debts. He also submits, the
resolution process under the IBC is quite complicated.
::: Uploaded on - 09/11/2018 ::: Downloaded on - 09/11/2018 22:56:15 :::
15
15. Shri Bhangde further submits that apart from the expenses
and certain degree of complexity of the resolution process, the settled law
would tell us that at any cost, two parallel proceedings must be avoided,
which, otherwise would be inevitable, if the leave is granted. He submits
that in any case, if the leave is granted, it would be effective only from the
date of leave and, therefore, resolution process would have to be started
afresh from the date of leave and this would only add to inconvenience,
delay and complications.
16. Learned Senior Advocate has also criticised the written
submission dated 6th June 2017 of the Official Liquidator. He submits
that inspite of the order of appointment of the provisional liquidator
having been passed prior to filing of the application by the financial
creditor under Section 7 of the IBC, the Official Liquidator has made a
prayer that the liquidation proceedings be dispensed with. According to
him, this is nothing but abdication of duties and in any case, such stand of
the Official Liquidator taken in the written submission cannot be taken as
admission about primacy of the IBC as admission against law is no
admission in legal terms.
17. Shri Bhangde further submits that the judgment rendered by
the learned single Judge in Jotun India (supra) has no application to the
::: Uploaded on - 09/11/2018 ::: Downloaded on - 09/11/2018 22:56:15 :::
16
facts of this case because the facts in Jotun India were different as in that
case an application had been filed initially under Section 22 of the Sick
Industrial Companies Act, 1985 (for short, the "SICA"), which Act was
later on repealed by the IBC and, therefore, the applicant had to approach
the NCLT under the provisions of the IBC. He further submits that the
objects and reasons of the IBC need not be considered as there is no
ambiguity in understanding any of the provisions of the provisions of the
IBC or for that matter, Section 446 of the Act of 1956.
18. Shri S. P. Dharmadhikari, learned Senior Advocate for
another intervener, CoC in Company Application No. 15 of 2018,
submits that the objects and reasons of IBC are relevant in this case, at
least for knowing the sweep of IBC and how beneficial would it be to
grant leave under Section 446 of the Act of 1956. He submits that for
this purpose, it would also be useful for all of us to consider the scheme of
IBC and the scheme of winding-up proceedings under Part VII of the Act
of 1956. According to him, if the objects and scheme of IBC as well as
scheme of the provisions of Part VII of the Act of 1956 are considered, one
would get an answer as to how useful would it be to grant leave as that
would only give the Company a chance to revive itself and also chance to
all the creditors to see the value of assets maximised to the advantage of
each and every stakeholder. He submits that the CoC has approved the
::: Uploaded on - 09/11/2018 ::: Downloaded on - 09/11/2018 22:56:15 :::
17
resolution plan of Rs. 400 crores out of which Rs. 12.03 crores are
provided for 27% of the creditors and Rs. 44.15 are towards admitted
claims of the workers. He further submits that the amount reserved for
settling the claims of the workers appears to be more than what the
workers would probably get if they confine themselves only to winding-up
proceedings. He also submits that under the scheme of IBC, the
Resolution Professional is not a private person, but a qualified
professional who can secure interests of all the stakeholders in a much
better way and that he functions under the supervision and control of the
Insolvency and Bankruptcy Board of India. He further submits that the
resolution plan under the scheme of IBC is required to be approved by the
CoC under Section 30 (4) of the IBC and then it is required to be
considered by the Adjudicating Authority in terms of Section 31 of the
IBC. These provisions, learned Senior Advocate further submits, would
ensure transparency, efficiency and serving of interests of all the
stakeholders in a best possible manner, which does not appear to be so in
case the leave is not granted. He also submits that the IBC being a better
legislation, the leave deserves to be granted.
19. Shri S. P. Dharmadhikari further submits that pendency of
the company petitions before this Court and carrying out of the resolution
process before the NCLT are entirely two different actions and do not
amount to carrying out of parallel proceedings before two different
::: Uploaded on - 09/11/2018 ::: Downloaded on - 09/11/2018 22:56:15 :::
18
authorities. He submits that Section 11 of the IBC itself contemplates
duality of proceedings when clause (d) thereof which lays down that the
Corporate Debtor in respect of whom a liquidation order has been made,
is not entitled to make an application to initiate the Corporate Insolvency
Resolution Process under Chapter II of the IBC.
20. Shri A. C. Dharmadhikari, learned counsel for respondent no.
1 submits that the provisions of the Companies Act are equally effective
and under these provisions rehabilitation of the sick company can always
be explored and made possible. He submits that all the proceedings
which have been undertaken before the NCLT are void ab initio as they
have been taken without obtaining any leave of this Court. He submits
that as the provisions of Part VII Act of 1956 are applicable here, there is
no inconsistency with the IBC and as such, it cannot be said that there are
any two parallel proceedings being continued in the present case. He also
submits that the whole proceedings before the NCLT are very expensive
and inconvenient for the Company under liquidation.
21. Shri Kohli, learned counsel for the workers has submitted his
argument more or less on similar lines as Shri M. G. Bhangde, learned
Senior Advocate for the intervener and Shri A. C. Dharmadhikari, learned
counsel for respondent no. 1 and, therefore, I do not think it necessary to
::: Uploaded on - 09/11/2018 ::: Downloaded on - 09/11/2018 22:56:15 :::
19
reproduce his submissions in the matter. His other submission is that
where a secured creditor has opted to realize security, then so much of
the debt due to such secured creditors as could not be realized by him by
virtue of statutory charge created in favour of the workmen shall, to the
extent indicated in clause (c) of the proviso to sub-section (1) of Section
529 of the Act of 1956 would rank pari pasu with workmen's dues for
the purposes of Section 529A of the Act of 1956.
22. Considering the fact that the question as to whether leave
under Section 446 of the Act of 1956 is required to be obtained or not in
view of the provisions of Section 238 of the IBC, is a question of law, I am
of the view that it needs to be answered by this Court irrespective of the
alternate prayer made on behalf of the Resolution Professional.
23. Section 238 of the IBC, Rule 5 of the Rules of 2016 and
Clause (2) of the Order, 2016, in my view provide sufficient guidance for
us to find out the answer to the question. They read as follows:
Section 238 of IBC
"238. Provisions of this Code to override other laws. - The
provisions of this Code shall have effect, notwithstanding
anything inconsistent therewith contained in any other law for
the time being in force or any instrument having effect by virtue
::: Uploaded on - 09/11/2018 ::: Downloaded on - 09/11/2018 22:56:15 :::
20
of any such law. "
------
Rule 5 of Rules of 2016
"5. Transfer of pending proceedings of Winding up on the
ground of inability to pay debts. - (1) All petitions relating to
winding up under clause (e) of section 433 of the Act on the
ground of inability to pay its debts pending before a High Court,
and where the petition has not been served on the respondent as
required under rule 26 of the Companies (Court) Rules 1959
shall be transferred to the Bench of the Tribunal established
under sub-section (4) of section 419 of the Act, exercising
territorial jurisdiction and such petitions shall be treated as
applications under sections 7,8 or 9 of the Code, as the case may
be, and dealt with in accordance with Part II of the Code:
Provided that the petitioner shall submit all information,
other than information forming part of the records transferred in
accordance with Rule 7, required for admission of the petition
under sections 7, 8 or 9 of the Code, as the case may be,
including details of the proposed insolvency professional to the
Tribunal within sixty days from date of this notification failing
which the petition shall abate.
(2) All cases where opinion has been forwarded by Board for
::: Uploaded on - 09/11/2018 ::: Downloaded on - 09/11/2018 22:56:15 :::
21
Industrial and Financial Reconstruction, for winding up of a
company to a High Court and where no appeal is pending, the
proceedings for winding up initiated under the Act, pursuant to
section 20 of the Sick Industrial Companies (Special Provisions)
Act, 1985 shall continue to be dealt with by such High Court in
accordance with the provisions of the Act."
Clause 2 of Order, 2016
"2. In the Companies Act, 2013, in Section 434, in sub-section
(1), in clause (c), after the proviso, the following provisos shall
be inserted, namely:-
"Provided further that only such proceedings relating to case
other than winding-up for which orders for allowing or otherwise
of the proceedings are not reserved by the High Courts shall be
transferred to the Tribunal:
Provided further that -
(i) all proceedings under the Companies Act, 1956 other than
the case relating to winding up of companies that are reserved
for orders for allowing or otherwise such proceedings; or
(ii) the proceedings relating to winding up of companies
which have not been transferred from the High Courts; shall be
dealt with in accordance with provisions of the Companies Act,
1956 and the Companies (Court) Rules, 1959."
::: Uploaded on - 09/11/2018 ::: Downloaded on - 09/11/2018 22:56:15 :::
22
24. It would be clear from Section 238 of the IBC that its
provisions have been given overriding effect over any other law for the
time being in force or any instrument having force of law so long as
same is inconsistent with any of the provisions of the IBC.
25. But, the issue does not rest here. Although Section 238 of
IBC gives primacy to the IBC over any other law, the question as to what
extent and with effect from what date such predominance will have its
effect also needs to be considered. This is because of the fact that several
provisions of the IBC have come into effect not on one single date, but
different dates in view of provision of Section 1 (3) of the IBC and not
all the pending company petitions have been transferred to the NCLT
and some petitions, in terms of rule 5 of the Rules of 2016, have been
permitted by law to be retained by the High Court. Under rule 5, only
those petitions in which there is no service made upon the respondent as
required under rule 26 of the Companies (Court) Rules, 1959 have been
transferred to the Tribunal established under sub-section (4) of Section
419 of the Companies Act, 2013. However, those company petitions in
which service has been effected in the manner as contemplated under rule
5, have been retained by the Company Court and, therefore, they are
required to be dealt with in accordance with the provisions of the Act of
::: Uploaded on - 09/11/2018 ::: Downloaded on - 09/11/2018 22:56:15 :::
23
1956. Clause 2 to the Order, 2016 settles this aspect of the matter. It lays
down in no uncertain terms that those proceedings relating to winding-up
of the Company which have not been transferred to the NCLT, shall be
dealt with in accordance with the provisions of the Act of 1956 and the
Company (Court) Rules, 1959.
26. Now, we have a situation where Section 238 prescribes that
the IBC shall prevail upon any other law for the time in force and also the
rules framed by the Central Government in exercise of its rule-making
power under Section 239 of the IBC and Section 434 of the Companies
Act, 2013 as amended by Section 255 of the IBC diluting the rigour of
Section 238 IPC. This situation is quite preplexing as there is a legislative
declaration that IBC shall have overriding effect and at the same time,
there is also legislative allowance of retained or saved company petitions
being governed by the provisions of the Act of 1956. In my view, a
situation like this could be dealt with by seeking guidance from the
judgment of the Division Bench of this Court rendered in Jotun India
Private Limited v. PSL Limited (Appeal Lodging No. 68 of 2018, decided
on 26th July 2018 and other provisions of law such as Sections 11 and
238 of IBC and Rules of 2016 and Order, 2016.
27. The Division Bench in Jotun India (supra), in paragraph 35,
::: Uploaded on - 09/11/2018 ::: Downloaded on - 09/11/2018 22:56:15 :::
24
observed that the Act of 1956 could be treated as general law and IBC a
special statute to the extent of the provisions relating to revival or
resolution of the Company under Chapter II of IBC. The Division Bench,
however, held that even if the Act of 1956 and IBC are considered as
special statutes operating in their respective fields, the IBC being a later
enactment and in view of its objects and purpose for which it has been
enacted, the provisions relating to revival of the company incorporated
under Chapter II will have to be given primacy over the provisions
relating to the winding-up proceedings pending before the Company
Courts, referred to as saved petitions. After having so observed, the
Division Bench, relying upon the law laid down by the Hon'ble Apex Court
in the case of Commercial Tax Officer, Rajasthan v. Binani Cements
Limited reported in (2014) 8 SCC 319, observed that when a general
law and a special law dealing with some aspect already dealt with by the
general law are on collision course, the rule adopted and applied is one
of harmonious construction made to the extent possible, to uphold
validity of both laws and declare as a last resort only, the general law,
only to the extent dealt with by the special law, as impliedly repealed.
The Division Bench took a view that the Company Court while dealing
with the winding up petitions (saved petitions) shall have no jurisdiction
to stay the proceedings before the NCLT in respect of the resolution issue
or revival issue and also opined that in case the forum under the IBC
::: Uploaded on - 09/11/2018 ::: Downloaded on - 09/11/2018 22:56:15 :::
25
would fail to revive or successfully implement the resolution plan, then
only the Company Judge seized of winding-up petitions, would deal with
those petitions in accordance with law.
28. Such a harmonious interpretation would also have to be
made in the present case in view of the provisions of Section 238 IBC and
also the provisions made under rule 5 of the Rules of 2016 and clause (2)
of Order, 2016 which owe their origin to the same enactment, the IBC.
29. 1st December 2016 is the date from which provisions of
Section 238 have come into force. This Section gives overriding effect to
the IBC. A later date, 15th December 2016, prescribed under Rules of
2016 and Order, 2016 brings into force from this date onward rule 5 and
clause 2. These provisions pave the way for transfer of company petitions
as well as retention of the company petitions and also lay down that all
retained and pending petitions be dealt with, not by the provisions of
IBC, but in accordance with the Act of 1956, which is the case here.
30. So, by a later rule, made in exercise of the rule-making power
given by the same Statute which is to have complete sway over all other
laws, the monopolistic dominance of that Statute is toned down and a
dual regimen is initiated, one that would follow the IBC and the other
::: Uploaded on - 09/11/2018 ::: Downloaded on - 09/11/2018 22:56:15 :::
26
that would pay heed to the Act of 1956. A fair hint about such duality of
proceedings contemplated by the IBC can also be had, as rightly
submitted by Shri S. P. Dharmadhikari, learned Senior Advocate, from
Section 11 (d) which lays down that a Corporate Debtor in respect of
whom a liquidation order has been made is not entitled to make an
application for initiating corporate insolvency resolution process. That
means, a Corporate Debtor like Murli Industries Limited, undergoing
liquidation in the present retained petitions, cannot think of resolution of
its insolvency under the IBC and if any effort in that direction is to be
made, it has to come from other stakeholders and the Corporate Debtor
has to stay put in and be satisfied with whatever comes its way in the
pending liquidation proceedings. Such disability is not made applicable
to a financial or operational creditor or corporate applicant and he or it
can make an application under Part-II, Chapter-II of the IBC to initiate
resolution process. As and when such a creditor or applicant, in the
present case the EARC, makes an application for resolution of insolvency
of the Corporate Debtor involved in a saved company petition filed under
Part VII of the Act of 1956, what becomes applicable to it is the IBC by
virtue of its overriding effect in terms of Section 238, but only to the
extent it is not taken away by rule 5 of Rules of 2016 and clause 2 of
Order, 2016.
::: Uploaded on - 09/11/2018 ::: Downloaded on - 09/11/2018 22:56:15 :::
27
31. Section 238 IBC, we have seen, came into force with effect
from 1st December 2016 and from that date onwards, it eclipsed the
provisions of other laws in force including the Act of 1956. But, later
came a relief, at least for the Act of 1956 in its application to pending
liquidation proceedings. Rule 5 of the Rules of 2016 and clause 2 of
Order, 2016 proved to be the ambrosia for the provisions of the Act of
1956 in their application to retained petitions filed for liquidation of a
Company by removing the shadow of Section 238 over them with effect
from 15th December 2016. This was also in consonance with Section 11
(d) of the IBC.
32. Now, it is here the dilemma arises. If the provisions of IBC
apply to an application filed for insolvency of a Corporate debtor under
chapter II, against whom a liquidation proceeding is pending before the
Company Court, why any leave to initiate or continue with such process is
required, especially when the IBC contains no such provision ? Any
negative answer to this question, to my mind, would be a naivety. A
harmonious interpretation of the IBC and the Act of 1956, in my view,
should go a long way in finding out a reasonable answer to the question.
33. The IBC, as held in the case of Innoventive Industries Ltd.
v. ICICI Bank & ors reported in AIR 2017 SC 4084, is a complete Code in
itself, and is exhaustive of what it provides for. So, the IBC would apply
with full force to any application filed for resolution of insolvency of a
::: Uploaded on - 09/11/2018 ::: Downloaded on - 09/11/2018 22:56:15 :::
28
Company facing liquidation before the Company Court. But, such
complete dominance of the IBC would start the moment the resolution
application is filed and not before that and it would continue till the
resolution process ends one way or the other. This is because of the fact
that the Company or the Corporate Debtor, which cannot file a resolution
application and which is already facing a liquidation proceeding in a
saved petition, in respect of whom resolution process is sought to be
initiated, is governed by a different set of rules for its liquidation, in terms
of clause 2 of Order, 2016 read with rule 5 of the Rules of 2016. To such
a Company, the Act of 1956, to the extent of its liquidation process,
applies and Section 446 is an intrinsic part of that process. It mandates
that leave of the Company Court to file or continue with any such
proceeding, must be obtained. The rationale being that the Company
Court must be made aware of any other claims raised against the
Company so that it can effectively go about its job of liquidation of the
Company. If this is not to happen, there would be a reasonable
possibility of two conflicting claims being made and allowed in respect of
the Company and authorities allowing such claims would be at their
wit's end in implementing them. Resolution of insolvency of a Company
and liquidation of a Company are two processes which pull at each other.
Former is about rejuvenation of life and the latter is about termination of
life. In such a case, the logic of law, here Section 446 of the Act of 1956,
::: Uploaded on - 09/11/2018 ::: Downloaded on - 09/11/2018 22:56:15 :::
29
would require that a forum dealing with a proceeding more drastic in
consequences is allowed to take a call on the revival possibility of the
Company before it is too late in the day. This would mean that no
application can be filed or continued with regard to initiation of
resolution process under Chapter II of Part II of the IBC without leave of
the Company Court under Section 446 (1) of the Act of 1956. It would
then follow that if any resolution process is initiated without leave of the
Company Court, it would be a defective proceeding in the eye of the IBC
read with the Act of 1956. Such a proceeding will acquire sanctity only
when leave under Section 446 (1) of the Act of 1956 is granted and till
that time, it cannot be said that the prohibition contained in Section 64
(2) of the IBC would have its application.
34. Such an interpretation, in my considered view, is also
consistent with the legislative intent as broadly reflected by the aims and
objects of the IBC. Of course, Shri Bhangde, learned Senior Advocate has
a different opinion.
35. Shri Bhangde, placing reliance on Govind Saran Ganga
Saran v. Commissioner of Sales Tax & ors reported in 1985 (Supp) SCC
205, submits that it is not permissible to consider the statement of objects
and reasons for interpreting a provision of law when the language of the
::: Uploaded on - 09/11/2018 ::: Downloaded on - 09/11/2018 22:56:15 :::
30
provision is clear. With due respect, I must submit that in the present
case, the statutory language of the provisions of law discussed earlier, is
not so clear as not to restrain us from resorting to the aims and objects of
the IBC. The Hon'ble Apex has also considered them in the case of
Innoventive Industries (supra). So, it would be useful for us also to
bear them in mind while resolving the conflict between the IBC arising
from Section 238 and the provisions of Part VII, in particular Section 446,
of the Act of 1956.
36. The object of the IBC is to consolidate and amend the law
relating to re-organization and insolvency resolution of the corporate
persons, partnership firms and individuals in a time-bound manner for
maximisation of value of assets of such persons, to promote
entrepreneurship, availability of credit and balance the interests of all the
stakeholders. The whole theme of IBC is based upon efficacy and speed
to be achieved in making efforts to revive a dying Company, and securing
protection of the interests of its creditors and other stakeholders. The
object of the IBC is not to repeal the Companies act, 1956 and substitute it
by another enactment, but it is to consolidate and amend relevant laws.
Such an object of the IBC should underline the need for attaining
harmony while interpreting the provisions of Section 238 of the IBC read
with rule 5 of the Rules of 2016 and clause 2 of Order, 2016 qua Section
::: Uploaded on - 09/11/2018 ::: Downloaded on - 09/11/2018 22:56:15 :::
31
446 of the Act of 1956 so that what is in the best of interests of the
Company and its stakeholders is allowed to happen in a natural way. This
is what I have done in the present case and accordingly, I conclude that
leave to continue with the proceedings before the NCLT, under Section
446 (1) of the Act of 1956, is necessary. The question is answered
accordingly.
37. The decision of learned single Judge in Jotun India (supra),
relied upon by Shri Manohar, is only confined to the question of grant of
injunction or otherwise in view of the prohibition prescribed under sub-
section (2) of Section 64 of IBC and it does not provide any answer as to
in what way the conflict between two enactments should be resolved
and, therefore, I do not think that any useful reference to this case can be
made.
38. Shri S.P. Dharmadhikari, learned Senior Advocate for
the intervenor CoC, has placed his reliance upon the case of Madura
Coats Limited v. Modi Rubber Limited & anr reported in (2016) 7 SCC
603 wherein it is held that whenever the reference is made to B.I.F.R.
under Section 15 and 16 of the SICA, provisions of SICA would come into
play and they would prevail over the provisions of the Companies Act and
proceedings under Companies Act must give way to proceedings under
::: Uploaded on - 09/11/2018 ::: Downloaded on - 09/11/2018 22:56:15 :::
32
the SICA. In my respectful submission, same analogy cannot be drawn
to understand the provisions of the IBC and the Act of 1956 for the reason
that IBC itself makes a room for saving of the petitions pending before the
Company Court and their governance by the Act of 1956. Therefore, in
my opinion, the decision of Madura Coats (supra) would have no
application to the facts of the instant case.
39. Now, the next question is as to whether or not leave under
Section 446 of the Act of 1956 be granted. Shri Sunil Manohar, learned
Senior Advocate for Resolution Professional and Shri S.P. Dharmadhikari,
learned Senior Advocate for the intervenor CoC, would submit that it
must be granted and whereas, Shri M.G. Bhangde, learned Senior
Advocate for the other intervenor, Shri A.C. Dharmadhikari, learned
Advocate for respondent No.1, and Shri Kohli, learned Advocate for the
workers, strongly oppose the grant of leave. Learned Senior Advocates
for the resolution professional and intervenor CoC have adverted to the
various advantages that are to be found in the IBC as against the Act of
1956 to make out a case for grant of leave. On the other hand, learned
Senior Advocate for the other intervenor-ex-director of the Company
under liquidation, learned Advocates for respondent No.1 and the
workers have spoken about equally efficacious provisions of law allowing
rehabilitation of a company being present under the Act of 1956 and also
::: Uploaded on - 09/11/2018 ::: Downloaded on - 09/11/2018 22:56:15 :::
33
about the need for avoiding at any cost the multiplicity of proceedings
and the NCLT having lost its jurisdiction altogether to deal with the
process initiated for resolution of insolvency and possibly the liquidation
as well. As regards the argument about NCLT having no jurisdiction, I
would say, the issue has already been answered by me. But the other
arguments require consideration.
40. In the present case, creditors of Corporate Debtor have
initiated proceedings for winding up of the Company or the Corporate
Debtor under Part VII of the Act of 1956 and not for a compromise and
making arrangements for reconstruction of the company under Section
391 which is a part of Part VI, Chapter V of the Act of 1956. Although
there can be no dispute about the proposition that during the pendency of
the winding up proceeding, an application for compromise and making
arrangements for rehabilitation of the Company can be filed under
Section 391 of the Act of 1956, (See: Meghal Homes (P) Ltd. v. Shree
Niwas Girni K. K. Samiti & ors reported in (2007) 7 SCC 753) the issue
does not appear to be so simple as one may think.
41. As rightly submitted by learned Advocate for the intervenor
COC that even though principally revival of a sick company is possible
under Section 391 of the Act of 1956, the possibility depends for it to take
::: Uploaded on - 09/11/2018 ::: Downloaded on - 09/11/2018 22:56:15 :::
34
birth only upon volition of the parties and not upon the unilateral action
of any creditors or the process of law, as envisaged under the IBC. Under
the IBC, the revival of a Company is possible even at the behest of a
financial creditor or an operational creditor or a corporate applicant as
contemplated under Sections 7,8,9 and 10 of the IBC. This resolution
process, as seen from the scheme of the IBC, particularly from the
provisions contained in Part II, considers as a first step the possibility of
resolution of the insolvency of the Corporate Debtor as provided under
Chapter II and then as a second step only, when such resolution is not
possible, that it mandates through the provisions made in Chapter III that
Adjudicating Authority shall pass an order requiring the Corporate Debtor
to be liquidated. Chapter II, Part II of the IBC contains detailed and
exhaustive provisions laying down the manner in which and the extent to
which the effort to resolve the issue of insolvency of a sick company be
dealt with by the Resolution Professional and Committee of Creditors and
as to how the Adjudicating Authority should go about its job of approving
the resolution plan. The provisions contained in Sections 12 to 32 of the
IBC, which are part of Chapter II, Part II, lay down the procedure and the
powers of the authorities created under the Act. These provisions are
exhaustive and infuse professionalism in the whole process. They take
help of an expert like the Resolution Professional who works under the
supervision and control of the Board appointed under the IBC. Then, he
::: Uploaded on - 09/11/2018 ::: Downloaded on - 09/11/2018 22:56:15 :::
35
also has to seek approvals of the CoC and ultimately, the Adjudicating
Authority. No doubt, he is a private person and the process is somewhat
expensive as compared to liquidation process under the Act of 1956. But,
the control exercised over the Resolution Professional would not allow
him to compromise his independence and the output that he is going to
give, using his expertise, would far outweigh the cost of the resolution
process. Besides, this whole process takes care of interests of all the
creditors, which should allay the apprehension expressed by respondent
no. 1 in this case.
42. As regards the process of liquidation, it would be seen that it
has been dealt with in a separate chapter, Chapter III , Part II of the IBC.
Presently, so far as the proceedings before the IBC are concerned, the
provisions contained in Chapter III, Part II of the IBC should not be and
are not the subject matter of our attention. That stage would arrive only
upon the rejection of the resolution plan by the Adjudicating Authority
and if that happens, the situation then obtaining would have to be dealt
with by considering the fact that the issue of liquidation of Corporate
Debtor is also being dealt with by this Court in accordance with the
provisions of the Act of 1956.
43. At the cost of repetition, I would say, an overall consideration
::: Uploaded on - 09/11/2018 ::: Downloaded on - 09/11/2018 22:56:15 :::
36
of the provisions contained in Chapter II of Part II of the IBC reveals that
such matters as resolution of the insolvency of the Corporate Debtor and
exploring the possibility of the revival of Corporate Debtor having been
exhaustively and effectively dealt with by the IBC, it is a complete Code
in itself for these matters. The IBC, as regards the liquidation process also
contains exhaustive provisions and has been considered as a Code
complete in itself. But, the provisions of the IBC also make way for the
saved company petitions to be dealt with under the provisions of the Act
of 1956 and, therefore, through the process of harmonious interpretation
it has to be ensured that the Company Court uses its discretion in such
matters in such a manner as would let the parties have the best of both
the worlds, which is so much necessary in the interests of the sick
company, its creditors and all stake holders.
44. Earlier, I have referred to the case of Innoventive Industries
Ltd. (supra). In that case, it is held that the IBC is a Code complete in
itself and exhaustive of the matters dealt with therein and, therefore, it is
the duty of the Court to ascertain as to what is the true scope of the
provisions of the IBC. If the IBC is an enactment which also allows the
saved petitions to be dealt with by the provisions of the Act of 1956, one
would see no difficulty in holding that the Parliament intended that true
scope of the IBC should be that whatever the Courts be, they direct their
::: Uploaded on - 09/11/2018 ::: Downloaded on - 09/11/2018 22:56:15 :::
37
efforts to secure the best of interests of the Company proposed to be
liquidated and its stakeholders. This would mean that if there is an expert
like Resolution Professional available for reviving the Company, he
should be allowed to try his hand at that first, for rejuvenation is
preferable to obliteration. Revival has a healthier cascading effect on the
economy while the termination has a weakening ripple effect on the
economy. It follows that best of interests of the Company under
liquidation and its stakeholders lie in allowing a process for resolving its
insolvency to go on as a first step and if it fails, in taking the liquidation
process to its logical end as a last resort. So, generally speaking, wisdom
would lie in granting leave under Section 446 (1) of the Act of 1956 to
continue with the process of insolvency resolution.
45. In a given case, however, depending on the facts and
circumstances of that case, the discretion to grant leave may not be
justifiably exercised. Considering the myriad colours the facts and
circumstances of each case may display, it is not possible to state a few of
such situations to illustrate the point. Suffice it to say it here that in the
instant case, the facts and circumstances do justify the grant of leave. The
reasons being that though Provisional Official Liquidator has been
appointed, he has not taken over the possession of assets and so the
liquidation process has not even taken off the ground and that what has
::: Uploaded on - 09/11/2018 ::: Downloaded on - 09/11/2018 22:56:15 :::
38
been said about Rs. 400 crore or so resolution plan prepared or being
prepared would hold out a reasonable assurance about taking care of
interests of all creditors and stakeholders, in the resolution process.
46. The discussion made thus far would lead me to hold that in
the situation the Corporate Debtor is presently going through, it would be
in the best of interests of the Corporate Debtor as well as its creditors and
all stake holders that leave under Section 446 (1) of the Act of 1956 is
granted for at least continuing with the insolvency Resolution Process
under Chapter II of Part II of the IBC and if the Resolution Process is not
successful, as held by the Division Bench of this Court in the case of Jotun
India Private Limited vs. PSL Limited (Appeal Lodging No.68/2018),
decided on 26th July, 2018, this Court having been already seized of the
winding up petitions (saved petitions), would proceed to deal with these
petitions in accordance with law and till that time, the effect of the order
dated 21st March, 2017 passed by this Court appointing Provisional
Official Liquidator would have to be kept in abeyance.
47. It is the submission of Shri Bhangde, learned Senior Advocate
for the other intervenor, that the multiplicity of litigation is required to
be avoided at any cost and any grant of leave would certainly result in
multiplicity of proceedings as well as pendency of parallel proceedings.
::: Uploaded on - 09/11/2018 ::: Downloaded on - 09/11/2018 22:56:15 :::
39
He relies upon the cases of Amresh Tiwari vs. Lalta Prasad Dubey and
another (2000)4 SCC 440 and State of H.P. and others vs. Surinder
Singh Banolta (2006)12 SCC 484. Shri Sunil Manohar, learned Senior
Advocate for the Resolution Professional disagrees. He submits that if the
leave is not granted, this Court would have to get the proceeding relating
to the Resolution Process transferred to it for being tried and disposed of
under Section 446 (2)(a) of the Act of 1956, which would not only add to
complications but also suffer from severe limitations under the Act of
1956 regarding revival of a Company and this may not augur well for the
Company and its stakeholders.
48. In my view, the learned Senior Advocate for the Resolution
Professional is right. The scope and ambit of the IBC as well as of the Act
of 1956, would show that the nature of a proceeding carried out for
resolution of the insolvency of the Corporate Debtor under the IBC is
entirely different from that of a proceeding aimed at rehabilitation of a
sick Company under the provisions of the Act of 1956. The revival of a
Company under the Act of 1956 is possible only in terms of its Section
391 which depends upon the will of the parties, unlike the detailed and
comprehensive provisions contained under Chapter II, Part II of the IBC.
When two proceedings are not comparable in form and substance, such
proceedings cannot be termed as parallel proceedings. Such proceedings
::: Uploaded on - 09/11/2018 ::: Downloaded on - 09/11/2018 22:56:15 :::
40
could be multiple proceedings but only in number and not in terms of
their impact and efficacy for injecting life into an otherwise a dying
Company. Therefore, if the parties are allowed to make an attempt of
revival by resorting to best possible procedure, which is under the IBC,
the net result would only be of avoidance of unnecessary litigation and
multiplicity of further proceedings.
49. In the case of Harihar Nath and others vs. State Bank of
India and others, (2006)4 SCC 457, the Hon'ble Apex Court elaborating
upon the object and scope of Section 446 of the Act of 1956 has held that
the object of this Section is not to cancel, nullify or abate any claim
against the Company and its object is to save the Company which has
been ordered to be wound up, from unnecessary litigation and
multiplicity of proceedings and also provide effective assistance for
equitable distribution of money generated in the process amongst
creditors and shareholders of the Company. The relevant observations of
the Hon'ble Apex Court as they appear in paragraph 18 are reproduced
thus :
"The object of Section 446 of the act is not to
cancel, nullity or abate any claim against the company.
Its object is to save the company which has been ordered
to be wound up, from unnecessary litigation and from
multiplicity of proceedings and protect the assets for
equitable distribution among its creditors and
shareholders. This object is achieved by compelling the
::: Uploaded on - 09/11/2018 ::: Downloaded on - 09/11/2018 22:56:16 :::
41
creditors and others to come to the court which is
winding up the company and prove their claims in the
winding up. For this purpose, all suits and proceedings
pending against the company are also stayed subject to
the discretion of the winding-up court to allow such suits
and proceedings to proceed. When a winding-up order is
passed, the effect is that all the affairs pertaining to the
company in liquidation, including all suits/proceedings
by or against the company, come within the control and
supervision of the winding-up court. The winding-up
court has to decide whether it will let the suit/proceeding
to continue in the court where it is pending, or it will
itself adjudicate the suit/proceeding. Thus, under Section
446(1), the winding-up court only decides about the
forum where the suit has to be tried and disposed of."
50. The law so laid down by the Hon'ble Apex Court in Harihar
Nath (supra) would be a clear indicator of the fact that grant of leave
under Section 446 in a given case, is only for avoiding unnecessary
litigation and creation of multiplicity of proceedings.
51. Converse situation that would arise from refusal of leave
under Section 446 (1) of the Act of 1956, is also required to be borne in
mind by us. Section 446 (2)(a) of the Act of 1956 empowers the
Company Court to have jurisdiction to entertain or dispose of, amongst
others, any suit or proceeding by or against the Company. The Hon'ble
Apex Court in the case of Hariharnath (supra), in paragraph 20, has
held that the Company Court would have to decide as to whether or not
the other proceeding, in the present case the proceeding relating to
::: Uploaded on - 09/11/2018 ::: Downloaded on - 09/11/2018 22:56:16 :::
42
resolution process of insolvency of the Corporate Debtor, be transferred to
it under Section 446(2)(a) of the Act of 1956. The Hon'ble Apex Court
has also held that if suit or such proceeding is proceeded with, without
obtaining leave of the Company Court, either not being aware of the order
of winding up or ignoring the provisions of Section 446(1), the resultant
decree would not be void but only be voidable at the instance and option
of the Official Liquidator of the Company. So, the possibility of the
creditors who have initiated proceedings relating to liquidation of the
Corporate Debtor before this Court seeking transfer of the resolution
proceeding pending before NCLT cannot be ruled out and in the event
any such application is moved, this Court would have to decide as to
whether or not to exercise its power under Section 446(2)(a). On the
other hand, the proceeding pending before NCLT for resolution of the
insolvency of the Corporate Debtor would also become vulnerable in law.
The best resolution of this dilemma, in my considered opinion, would
occur by deciding to grant leave under Section 446(1) of the Act of 1956
so that whatever possibly can be done in the best interests of the
Corporate Debtor and all the stakeholders is done and speedily too. All
this, in my opinion, would make out a case for grant of leave under
Section 446 (1) of the Act of 1956.
52. Shri Bhangde, learned Senior Advocate for the other
::: Uploaded on - 09/11/2018 ::: Downloaded on - 09/11/2018 22:56:16 :::
43
intervenor has submitted that even if leave under Section 446(1) of the
Act of 1956 to continue with the proceeding before the NCLT is granted,
it would be effective only from the date of the leave as any proceeding
initiated without leave is without jurisdiction. He has relied upon the
case of State of J & K vs. UCO Bank and others , (2005)10 SCC 331.
53. With due respect, I must say that in view of the later law laid
down by the Hon'ble Apex Court in the case of Harihar Nath and others
(supra) in the year 2006, the proceeding initiated before the NCLT by the
financial creditor EARC, having been taken up being unaware of the order
of this Court dated 21st March, 2017 appointing a Provisional Official
Liquidator, would not be void but only voidable at the instance and option
of the Official Liquidator of the Company. The Official Liquidator,
respondent No.2, has already made his stand clear in the written
submission wherein he has said that the present winding up proceeding
be dispensed with. Therefore, whatever has been done so far by the
Resolution Professional in his effort to carry forward process of resolution
of insolvency of the Corporate Debtor cannot be said to be void and it
would have to be taken to its logical end in accordance with law. Of
course, while granting leave under Section 446(1), this Court would be
under a duty to consider imposition of suitable terms as provided in this
very Section.
::: Uploaded on - 09/11/2018 ::: Downloaded on - 09/11/2018 22:56:16 :::
44
54. Shri Bhangde, learned Advocate for the other intervenor, has
also relied upon the case of Sunil Gandhi and another vs. A.N.
Buildwell Private Limited, Co. APPL.(M) 115/2016, decided on
15.3.2017 to support his argument that it is only the Company Court
which would have exclusive jurisdiction for adjudicating applications in
relation to revival of the Company in liquidation. The view so taken by
the learned Single Judge of the Delhi High Court was in the context of an
application which was filed by the parties under Section 391 of the Act of
1956. No such application, in any of the Company Petitions has been
filed here and, therefore, I do not think that any useful reference could
be made to this case while deciding the question involved in the present
matter.
55. In the case of M/s. Ashok Commercial Enterprises, vs.
Parekh Aluminex Limited (2017) SCC Online Bom. 421, learned Single
Judge of this Court has held that there is no inconsistency in the
provisions of the IBC and the Companies Act 2013 or Company Act, 1956
in respect of the jurisdiction of the Company Court or the NCLT insofar as
winding up proceedings are concerned. The view commeds to me and
following the same that I have drawn my conclusions as stated earlier in
the present case. Learned Senior Advocate Shri Bhangde for the other
::: Uploaded on - 09/11/2018 ::: Downloaded on - 09/11/2018 22:56:16 :::
45
intervenors, has further referred to me the case of Indorama Synthetics
(I) Ltd. Nagpur vs. State of Maharashtra and others 2016(4) Mh.L.J.
249 wherein the Division Bench of this Court has held that the main
purpose of Section 446(1) of the Act of 1956 is to see that assets of the
Company are not frittered away and to ensure that payment of debts of
secured, unsecured creditors and shareholders takes place in an equitable
manner and in accordance with law, I have borne in mind this decision as
well while recording my findings so far.
56. Learned Senior Advocate Shri M.G. Bhangde for the other
intervenors, has further relied upon the cases of Escorts Ltd. vs.
Commissioner of Central Excise, Delhi-II (2004)8 SCC 335, Sumtibai
and others vs. Paras Finance Co. Regd. Partnership firm Beawer
(Raj.), through Mankanwar (Smt) w/o. Parasmal Chordia (dead) and
others (2007)10 SCC 82, Union of India and others vs. Dhanwanti
Devi and others (1996) 6 SCC 44. Shri Sunil Manohar, learned Senior
Advocate for the Resolution Professional has also relied upon the case of
Erach Boman Khavar vs. Tukaram Shridhar Bhat and another
(2013)15 SCC 655. In all these cases, it has been held that in order to
understand the ratio decidendi or the principles of law, contextual
settings are important and the judgments are not to be read as Statutes.
Following these principles only that I have made my inferences in the
::: Uploaded on - 09/11/2018 ::: Downloaded on - 09/11/2018 22:56:16 :::
46
present case.
57. Shri Kohli, learned Advocate for the workers has relied upon
the case of Amrit Bhikaji Kale and others vs. Kashinath Janardhan
Trade and another (1983)3 SCC 437 to support his contention that
whatever has been done by the NCLT so far, being without obtaining any
leave under Section 446(1) of the Act of 1956 from this Court, is without
jurisdiction. I have already found as to how, the proceeding held so far by
the NCLT could be considered only as voidable at the option of the
respondent No.2, Official Liquidator, and how it has been made voidable
by him, by following the latest law laid down in Harihar Nath (supra).
58. Shri Kohli, learned counsel for the workers also submits that
the charge of the workers on the assets of the Corporate Debtor ranks pari
passu with that of the other secured creditors in terms of Section 529(1)
of the Company Act. He places his reliance upon the case of UCO Bank
vs. Official Liquidator, High Court, Bombay and another (1994) 5 SCC
1 and A.P. State Financial Corporation vs. Official Liquidator (2000)7
SCC 291. The law so laid down by the Hon'ble Apex Court in these cases
would have to be borne in mind by the Adjudicating Authority while
taking its decision in respect of the resolution plan submitted as a result of
implementation of the process of resolution of insolvency of the Corporate
::: Uploaded on - 09/11/2018 ::: Downloaded on - 09/11/2018 22:56:16 :::
47
Debtor by the Resolution Professional.
59. In view of above, I am inclined to grant leave under Section
446(1) of the Act of 1956. However, leave to be granted would have to
be in accordance with law holding the field and also the view taken by
the Division Bench of this Court in the case of Jotun India Private
Limited vs. PSL Limited, Appeal Lodging No.68/2018, decided on 27th
July, 2018. In Jotun India, the Division Bench has held that as the
Company Judge, in saved petitions, would exercise jurisdiction in case
revival effort by the NCLT fails, a condition would have to be imposed
that in case resolution process fails, this Court already seized of the
winding up petitions (saved petitions) would proceed to deal with the
saved petitions in accordance with law. This would mean that the
application would have to be allowed partly, by imposing suitable
conditions. Hence, the following order:
ORDER
(1) Company Application No. 10 of 2017 is partly allowed and leave is granted to continue with the Corporate Insolvency Resolution Process to the extent it is carried out under Chapter II, Part II of the Insolvency and Bankruptcy Code, 2016.
::: Uploaded on - 09/11/2018 ::: Downloaded on - 09/11/2018 22:56:16 ::: 48 (2) All the creditors and also the operational creditors including the workers having preferential claims under Section 529A of the Companies Act, 1956 shall be allowed to submit their respective claims by the Resolution Professional by suitably extending the last date of submission of such claims in accordance with the provisions of the IBC, 2016 and relevant regulations and thereafter the Resolution Professional shall take necessary steps for completion of the resolution process in accordance with law.
(3) In case the forum under the IBC of 2016 which is National Company Law Tribunal, fails to revive or successfully implement the resolution plan, this Court seized of the winding up petitions would proceed to deal with these petitions in accordance with law and till then the effect of the order dated 21.3.2017 passed by this Court appointing provisional Official Liquidator is kept in abeyance. (4) All the connected applications being Nos. 12 of 2017, 13 of 2017, 14 of 2017, 15 of 2017 and 17 of 2017 are disposed of accordingly. (4) Company Application No. 11 of 2017 is also disposed of accordingly.
S. B. SHUKRE, J ::: Uploaded on - 09/11/2018 ::: Downloaded on - 09/11/2018 22:56:16 ::: 49 Learned counsel for the applicant in Company Application No. 3 of 2018 prays for grant of stay to the effect and operation of this order for a period of six weeks in order to approach the Hon'ble Apex Court in the matter.
However, considering the fact that Resolution Professional has been directed to suitably extend the last date of submission of claims of the creditors and the fact that resolution process is likely to take some more time, I do not think that there is any need for accepting the request. Request is accordingly rejected.
S. B. SHUKRE, J joshi ::: Uploaded on - 09/11/2018 ::: Downloaded on - 09/11/2018 22:56:16 :::