Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 6, Cited by 0]

Gujarat High Court

Gandhidham Developers Pvt. Ltd vs Shreeji Overseas India Pvt. Ltd on 30 November, 2021

Author: Bhargav D. Karia

Bench: Bhargav D. Karia

    C/COMP/48/2015                                    ORDER DATED: 30/11/2021




          IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                     R/COMPANY PETITION NO. 48 of 2015

==========================================================
                     GANDHIDHAM DEVELOPERS PVT. LTD.
                                  Versus
                      SHREEJI OVERSEAS INDIA PVT. LTD.
==========================================================
Appearance:
MR PRATIK Y JASANI(5325) for the Petitioner(s) No. 1
MR DHAVAL D VYAS(3225) for the Respondent(s) No. 1
==========================================================

 CORAM:HONOURABLE MR. JUSTICE BHARGAV D. KARIA

                              Date : 30/11/2021

                               ORAL ORDER

1. Heard learned advocate Mr. Pratik Jasani for the petitioner and learned advocate Mr. Dhaval D. Vyas for the respondent.

2. This petition is filed for winding up of the respondent-Company as it has failed to pay the debt of the petitioner under sections 433, 434 and 439 of the Companies Act, 1956.

3. This Court (Coram : Hon'ble Ms. Justice Harsha Devani) issued notice on 23rd February, 2015. It appears that thereafter, the matter has been adjourned from time to time at the request of the parties and matter has never been heard on merits and no further progress has been made in the matter.

4. Learned advocate for the petitioner submitted that sufficient efforts are made to resolve the Page 1 of 3 Downloaded on : Wed Jan 12 05:45:15 IST 2022 C/COMP/48/2015 ORDER DATED: 30/11/2021 disputes between the petitioner and the respondent-Company but the same have failed.

5. On the other hand, learned advocate appearing for the respondent-Company submitted that in view of the decision of the Apex Court in case of Action Ispat and Power Pvt Ltd. vs. Shyam Metalics and Energy Ltd. rendered in of Civil Appeal No. 404 of 2020 on 15.12.2020, the proceedings of the company petition are required to be transferred to the National Company Law Tribunal ['NCLT' for short].

6. Having heard learned advocates for the respective parties it appears that after the issuance of notice, no further orders are passed by the Court with regard to admission or publication of the petition or order of winding up of the company nor the Court has appointed the provisional Liquidator. In such circumstances and in view of the following observations of the Apex Court in case of Action Ispat and Power Pvt Ltd. vs. Shyam Metalics and Energy Ltd.(supra), this petition is required to be transferred to the NCLT, Ahmedabad :

"22. Given the aforesaid scheme of winding up under Chapter XX of the Companies Act, 2013, it is clear that several stages are contemplated, with the Tribunal retaining the power to control the proceedings in a winding up petition even after it is admitted. Thus, in a winding up proceeding where the petition has not been served in terms of Rule 26 of the Companies (Court) Rules, 1959 at a preadmission stage, given the beneficial Page 2 of 3 Downloaded on : Wed Jan 12 05:45:15 IST 2022 C/COMP/48/2015 ORDER DATED: 30/11/2021 result of the application of the Code, such winding up proceeding is compulsorily transferable to the NCLT to be resolved under the Code. Even post issue of notice and pre admission, the same result would ensue. However, post admission of a winding up petition and after the assets of the company sought to be wound up become in custodia legis and are taken over by the Company Liquidator, section 290 of the Companies Act, 2013 would indicate that the Company Liquidator may carry on the business of the company, so far as may be necessary, for the beneficial winding up of the company, and may even sell the company as a going concern. So long as no actual sales of the immovable or movable properties have taken place, nothing irreversible is done which would warrant a Company Court staying its hands on a transfer application made to it by a creditor or any party to the proceedings. It is only where the winding up proceedings have reached a stage where it would be irreversible, making it impossible to set the clock back that the Company Court must proceed with the winding up, instead of transferring the proceedings to the NCLT to now be decided in accordance with the provisions of the Code. Whether this stage is reached would depend upon the facts and circumstances of each case."

7. In view of the above Company Petition No. 48 of 2015 is accordingly transferred to the National Company Law Tribunal, Ahmedabad Bench. Registry to forward the papers to the Tribunal within a period of four weeks from today along with order. Tribunal to do the needful in accordance with law to proceed with the matter from the stage at which it is transferred.

(BHARGAV D. KARIA, J) RAGHUNATH R NAIR Page 3 of 3 Downloaded on : Wed Jan 12 05:45:15 IST 2022