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 1, Cited by 0]

National Company Law Appellate Tribunal

Nitin Jain Liquidator Of Psl Limited vs Lucky Holdings Pvt. Ltd on 18 January, 2023

Author: Ashok Bhushan

Bench: Ashok Bhushan

         NATIONAL COMPANY LAW APPELLATE TRIBUNAL
                   PRINCIPAL BENCH, NEW DELHI
            Company Appeal (AT)(Insolvency) No. 1390 of 2022

IN THE MATTER OF:

NITIN JAIN
(Liquidator of PSL Limited)
Having address at:
E-10A, Kailash Colony
New Delhi - 110048                                                ...Appellant

                       Versus

LUCKY HOLDINGS PVT. LTD.
(Successful Auction Bidder of PSL Limited)
Having office address at:
16B, Shakesp Sarani,
2nd Floor, Kolkata - 700071
                                                                ...Respondent

For Appellant:        Shri Krishnendu Datta, Sr. Advocate with Mr. Aditya
                      Gauri, Ms. Varsha Himatsingka, Mr. Amar Vivek, Mr.
                      Abhinav Tyagi, Mr. Dhananyaja Sud, Mr. Chaitanya
                      Bansal, Ms. Damini Sreshta and Mr. Shalya Agarwal,
                      Advocates.
For Respondent:       Mr. Ramji Srinivasan, Sr. Advocate with Mr. Kanisk
                      Khetan and Ms. Shruti Pandey, Advocates for R-1.
                      Mr. Neeraj Malhotra, Sr. Advocate Ms. Vidhisha Haritwal,
                      Mr. Nimish Kumar and Ms. Shreya, for EARC.


                                JUDGMENT

ASHOK BHUSHAN, J:

1. This Appeal has been filed by the Liquidator challenging the Order dated 02.11.2022 passed by the National Company Law Tribunal, Ahmedabad, Division Bench, Court 1 (hereinafter referred to as "The Adjudicating Authority") by which I.A. No. 240 of 2022 filed by the Successful Auction Bidder-the Respondent No. 1 to withdraw from e-auction -2- process and to refund the EMD and first installment deposited, has been allowed.
2. Brief facts of the case for deciding this Appeal are:-
(i) An application under Section 10 of the Insolvency and Bankruptcy Code, 2016 (hereinafter referred to as "The Code") was filed by the Corporate Debtor-PSL Limited and resolution process commenced in which order of liquidation was passed on 11.09.2020.
(ii) The Appellant was appointed Liquidator. Appellant published sale notice for selling the corporate debtor as a going concern. A sale notice dated 27.11.2020 was issued. E auction scheduled to be held on 28.12.2020 was cancelled. Sale notice was republished on 05.01.2021 for e-auction on 28.01.2021. On 15.01.2021, Liquidator received a summon from the Directorate of the Enforcement, PMLA (ED) seeking certain documents from the Appellant in reference to investigation under PMLA Act, 2002 regarding the payment of Rs. 300 Crores sanctioned by Bank of Baroda to M/s. PSL Limited.

(iii) On 25.01.2021, Liquidator received an email from the ED asking the liquidator not to proceed with the sale of the assets of the Corporate Debtor. Liquidator filed a writ petition no. 3261 of 2021 before the Delhi High Court seeking direction against the ED and continuation of the liquidation of the Corporate Debtor. An interim order dated 17.03.2021 was passed by the Hon'ble High Court directing the Appellant to proceed for the sale of the corporate debtor in accordance with the provisions of the Code. Appellant accordingly republished the sale notice for selling the corporate debtor as a going concern.

Company Appeal (AT) (Insolvency) No. 1390 of 2022 -3- E-auction process information document was also issued. E-auction was fixed for 09th April, 2021. On 09th April, 2021, the Respondent No. 1 participated in the e-auction and was declared as highest bidder.

(iv) First installment of Rs. 30 Crores was paid by the Respondent No.1 to the Appellant on 23rd April, 2021. On 08.09.2021, the Adjudicating Authority approved the sale of the Corporate Debtor as a going concern in favour of the Respondent No. 1-Successful Auction Purchaser. The Adjudicating Authority directed the balance payment within 30 days from the date of the order.

(v) An application was filed by the Respondent No. 1 for modification of the Order dated 08.09.2021 seeking payment in accordance with paragraph 1(12) of Schedule 1 of Liquidation Process, Regulation 2016. On 05.10.2021, Application filed by the Respondent No. 1 was allowed and Order dated 08.09.2021 was modified permitting payment of balance sale consideration within 30 days from the order and in accordance with paragraph 1(12) of the Schedule 1 of the Liquidation Process, Regulations 2016.

(vi) The Liquidator wrote a letter to the Respondent No.1 on 11.10.2021 that with effect from 09.10.2021 the Respondent No. 1 is liable to pay the interest also. On 02.12.2021, provisional attachment order was issued by the Enforcement Directorate wherein assets of the Corporate Debtor amounting to Rs. 274.60 Crores being equivalent to the value of proceeds of crime were attached.

(vii) After order dated 02.12.2021 passed by the ED attaching assets of the Corporate Debtor, I.A. No. 828 of 2021 was filed by the Respondent Company Appeal (AT) (Insolvency) No. 1390 of 2022 -4- No. 1 before the Adjudicating Authority where the Adjudicating Authority passed an Order on 08th December, 2021 directing the liquidator not to forfeit any amount of the Successful Bidder. Writ petition no. 3261 of 2021 filed by the liquidator in the Delhi High Court was heard by High Court on 06th and 07th December, 2021. An application 43380 of 2021 was filed by Successful Bidder-Respondent No. 1 to be impleaded in the writ petition which impleadment was not allowed. The Delhi High Court vide its judgment and order dated 15.12.2021 allowed the writ petition filed by the Liquidator. Operative directions were issued in paragraph 102 which is to the following effect:

"102. Accordingly and for all the aforesaid reasons, this writ petition shall stand allowed in the following terms. The Liquidator is held entitled in law to proceed further with the liquidator process in accordance with the provisions of the IBC. The respondent shall hereby stand restrained from taking any further action, coercive or otherwise, against the liquidation estate of the corporate debtor or the corpus gathered by the liquidator in terms of the sale of liquidation assets as approved by the Adjudicating Authority under the IBC. The Court grants liberty to the petitioner to move the Adjudicating Authority for release of the amounts presently held in escrow in terms of the interim order passed in these proceedings.
Any application that may be made in this regard by the Liquidator shall be disposed of by the Adjudicating Authority bearing in mind the conclusions recorded hereinabove."
Company Appeal (AT) (Insolvency) No. 1390 of 2022 -5-
(viii) Enforcement Directorate filed a Letter Patent Appeal questioning the order dated 15.12.2021 passed by Learned Single Judge. The Division Bench of the Delhi High Court issued notice in the Letter Patent Appeal and also passed an interim order directing parties to maintain status qu qua the assets of PSL Limited. By Order dated 24.12.2021, the Respondent No.1 Lucky Holdings Pvt. Ltd. was impleaded as one of the Respondents in the Letter Patent Appeal.
(ix) In the Letter Patent Appeal, an Application was filed CM No. 9111 of 2022 for staying the proceedings before the Adjudicating Authority under PMLA on which Application notices were issued. Before the Division Bench, Learned Counsel appearing for the Successful Auction Purchaser- Respondent No. 1 made a statement that Respondent No. 1 wishes to exit by withdrawing its bid from the e-auction. The said statement was recorded. It is useful to extract the following portion of the Order dated 22.02.2022 of Division Bench of Delhi High Court:
"Issue notice. Learned Counsel for the non-applicants accept notice.
Ms. Maneesha Dhir, learned counsel for the auction purchaser states that her client wishes to exit by withdrawing its bid from the e-auction process of the corporate debtor.
The statement made by Ms. Dhir is taken on record and accepted by this Court. Further, the parties are given liberty to take action in accordance with law in pursuance thereto."

Company Appeal (AT) (Insolvency) No. 1390 of 2022 -6-

(x) An I.A. No. 240 of 2022 was filed by the Successful Auction Bidder before the Adjudicating Authority. In the I.A., Successful Bidder pleaded that there being attachment of the assets of the corporate debtor vide order of Enforcement Directorate dated 02.12.2021 the Successful Auction Bidder be permitted to withdraw from the bid and the EMD as well as the first installment deposited by the Successful Bidder be permitted to be refunded. The Application filed by the Successful Auction Bidder was opposed by the Appellant-the Liquidator herein. The Adjudicating Authority after hearing the Successful Bidder as well as the Liquidator and Learned Counsel for the Enforcement Directorate passed an Order on 02.11.2022 permitting the Successful Auction Bidder to withdraw from e-auction. Following is the order passed on 02.11.2022:

"1. The applicant is permitted to withdraw from E-auction process held on 09.04.2021.
2. The liquidator is directed to pay the applicant a sum of Rs. 30,00,00,000/- together with interest accrued thereon within two weeks from today.
The liquidator is allowed to retain sum of Rs.
5,00,000/-towards process costs already incurred for E-auction on 09.04.2021.
3. With the above directions, the application stands disposed of.
4. Urgent certified copy of this order, if applied for, to be issued to all concerned parties upon compliance with all requisite formalities."
Company Appeal (AT) (Insolvency) No. 1390 of 2022 -7-
3. The Appellant aggrieved by this Order dated 02.11.2022 has come up in this Appeal.
4. We have heard Mr. Krishnendu Dutta, Sr. Advocate for the Appellant, Mr. Ramji Srinivasan, Sr. Advocate for the Respondent No. 1 and Mr. Neeraj Malhotra, Sr. Advocate for Edelweiss Asset Reconstruction Company Limited who was permitted to intervene.
5. Learned Sr. Counsel-Mr. Krishnendu Dutta appearing for the Appellant submits that the Respondent No. 1 failed to deposit the total bid amount within the time allowed by Order dated 08.09.2021 as modified on 05.10.2021 and as per paragraph 1(12) of Schedule 1 of the Liquidation Process, Regulations, 2016, the amount deposited by Respondent No. 1 are deserved to be forfeited as per the process information document of e-
auction. It is submitted that Respondent No. 1 participated in the e-auction fully knowing that Enforcement Directorate had initiated proceedings against the Corporate Debtor. In the process sale notice "as is where is", "as is what is" and "whatever there is basis", Respondent No. 1 participated in the e-
auction fully knowing well about the email dated 25.01.2021 received from Enforcement Directorate which was disclosed in e-auction process document, Respondent No.1 cannot withdraw from e-auction. It is further submitted that within 90 days period as permitted under paragraph 1(12) of Schedule 1 of Liquidation Process, Regulations 2016 Respondent No. 1 failed to deposit balance amount from 08.09.2021. The Respondent No.1 has violated the terms and conditions of sale notice and entire amount deserved to be forfeited. It is submitted that order of the Hon'ble Delhi High Court dated 24.12.2021 and 22.02.2022 passed by the Division Bench cannot be Company Appeal (AT) (Insolvency) No. 1390 of 2022 -8- read as permitting the Respondent No. 1 to withdraw from e-auction. The division bench of the High Court only noticed the statement on behalf of the Respondent No. 1 that they wish to withdraw from e-auction. The e-auction process information document is binding on the Respondent No. 1. The Adjudicating Authority committed error in allowing the Application of Respondent No. 1 to withdraw from e-auction. It is further submitted that Adjudicating Authority also committed error in directing the refund of the EMD and amount of Rs. 30 Crore deposited as first installment whereas the Respondent No. 1 having not complied with terms and conditions of the sale notice the entire amount was required to be forfeited. It is further submitted that the Adjudicating Authority committed another error in directing the refund of the amount along with interest where as per the sale notice no interest is payable on the EMD and installment deposited by the Respondent No. 1
6. Mr. Ramji Srinivasan, Learned Sr. Counsel appearing for the Successful Auction Purchaser refuting the submissions of Learned Counsel for the Appellant contends that the Adjudicating Authority did not commit any error in allowing the Application of Respondent No. 1 vide Order dated 02.11.2022 that is subsequent to approval of the e-auction and the time for payment of the entire bid having not over by that time the Respondent No. 1 could not be asked to make the payment of balance bid amount. The assets of the Corporate Debtor being under attachment, the Liquidator is not in a position to hand over the assets or to complete the sale. The Order dated 08.09.2021 was modified on 05.10.2021 and time to make payment shall start only from 05.10.2021. It is submitted that against the Judgment of the Company Appeal (AT) (Insolvency) No. 1390 of 2022 -9- Delhi High Court dated 15.12.2021, Letter Patent Appeal has been entertained and Order of status quo has been passed. The sale in favour of the Respondent No. 1 can never be concluded. The Respondent No. 1 had therefore made statement before the division bench of the Delhi High Court that Respondent No. 1 wish to withdraw from e-auction which statement was recorded and Respondent No. 1 was permitted to withdraw from e-
auction. Hon'ble High Court having noted the aforesaid fact, the Adjudicating Authority rightly has passed an order permitting the Respondent No. 1 to withdraw from e-auction. Mr. Ramji Srinivasan further submits that the liquidator himself has made an application before the High Court seeking a permission to proceed with the sale of the assets of the Corporate Debtor which has not been attached by the Order dated 02.12.2021. The Division Bench has permitted the Liquidator to proceed with the sale and liquidator having sold the assets it is clear that the auction sale dated 08.09.2021 cannot be given effect by any means.
7. Learned Counsel appearing for the EARC-Intervener submits that financial creditor has given their consent before the Division Bench for attachment by the Enforcement Directorate be transferred qua the properties to sale proceeds.
8. We have considered the submissions of Learned Counsel for the parties and have perused the record.
9. Considering the submissions and perusing the record, following are the three questions which arise for consideration:
i. Whether the Successful Auction Purchaser (Respondent No. 1) having not deposited the balance bid amount within 90 days from approval of Company Appeal (AT) (Insolvency) No. 1390 of 2022 -10- the e-auction sale, the EMD and the first installment paid deserved to be forfeited as per terms and conditions of sale notice; ii. Whether the Adjudicating Authority committed error in allowing Successful Auction Purchaser to withdraw from e-Auction along with the direction to refund the EMD and first installment; iii. Whether the Adjudicating Authority while directing for refund of the EMD and First Installment committed error in directing for refund along with the interest since as per the terms and conditions of Auction Sale Notice, no interest was payable on EMD and First Installment even if in a case when auction sale is not approved.
10. The above three questions being inter related are being taken together.
11. Before we enter into rival submissions of Learned Counsel for the parties it is relevant to notice sale notice issued for e-auction on 09th April, 2021 and certain terms and conditions of the sale notice. E-auction sale notice issued has made reference to the Order of the Delhi High Court dated 17th March, 2021 as well as Email dated 25th January, 2021 issued from Directorate of Enforcement. The e-auction notice also mentions that sale of the company was 'as is where is basis'. It is useful to extract following part of the terms and conditions:
"The sale of the Company is proposed to be done on "as is where is basis", "as is what is basis", "whatever there is basis" and "no recourse" basis and the proposed sale of the Company on going concern basis does not entail transfer of any other title, except the title which the company had on its assets as on date of transfer. The Liquidator does not take or assume any responsibility for any shortfall or Company Appeal (AT) (Insolvency) No. 1390 of 2022 -11- defect or shortcoming in the moveable/immovable assets of the Company.
The Liquidator received an email dated 25.01.2021 from the Directorate of Enforcemnt with respect to proceedings under Prevention of Money Laundering Act, 2002 requesting the Liquidator not to dispose of the assets of the Corporate Debtor. Thereafter, the Liquidator filed a Writ Petition (W.P. 3261 OF 2020) before the Hon'ble High Court of Delhi, wherein the Court stated that "the impugned e-mail and any other direction issued by the Respondent against the liquidator shall remain stayed. In order to maintain a balance and to ensure that there is no prejudice caused, the Liquidator shall proceed in accordance with the provisions of the Insolvency and Bankruptcy Code, 2016 (hereinafter, 'IBC'). The link of the Order is ......................."

12. Respondent No. 1 was the Successful Auction Purchaser in the e- Auction held on 09th April, 2021 and auction was approved on 08.09.2021 which order was modified on 05.10.2021 which permitted the Successful Auction Purchaser to make the payment within 30 days from the date of approval order and as per paragraph 1(12) of Schedule 1 of Liquidation Process, Regulations 2016. The ninety days period computing from 08.09.2021 was to come an end on 08.12.2021 as per paragraph 1(12) of Schedule 1 of Liquidation Process, Regulations 2016. Any amount if paid after 30 days and within 90 days was required to be paid along with interest. Regulation thus prescribed period of 90 days for payment of entire bid amount. The Successful Bidder has deposited the amount of Rs. 30 Crore as the First Installment within the time and it was entitled to deposit the entire Company Appeal (AT) (Insolvency) No. 1390 of 2022 -12- balance amount along with interest within 90 days. The most important event which took place subsequent to the approval of the auction is the attachment of the assets of the corporate debtor under the PMLA, 2002 by Order dated 02.12.2021. Prior to 02.12.2021 only email was issued on 25.01.2021 by the ED which was not initiation of proceedings under PMLA Act. After attachment of the assets of the corporate debtor it was not within the power of the liquidator to hand over the assets to the Respondent No. 1 Successful Auction Bidder or to issue a sale certificate with regard to the assets of the corporate debtor. The judgment of the Hon'ble Delhi High Court allowing the writ petition was passed on 15.12.2021 which was after the expiry of period of 90 days from approval of auction. The Single Judge of the Delhi High Court has stayed the proceedings before the Adjudicating Authority of the PMLA Court however said judgment of single judge is under challenge in the Letter Patent Appeal No. 512 of 2021 before the Division Bench of the Delhi High Court wherein Interim Order dated 24.12.2021 has been passed to the following effect:

"Issue notice.
Mr. Sidharth Chopra, learned counsel accepts notice on behalf of the respondent.
Ms. Maneesha Dhir, learned counsel for the auction purchaser i.e. Lucky Holdings Pvt. Ltd. and Mr. R.P. Agarwal, learned counsel for the secured creditors led by Edelweiss Asset Reconstruction Company Ltd. state that though their clients were parties before the leared Single Judge, yet they have not been impleaded as parties to the present appeal.
Company Appeal (AT) (Insolvency) No. 1390 of 2022 -13- Learned Additional Solicitor General states that h has no objection to their impleadment.
Accordingly, the Lucky Holdings Pvt. Ltd. and the Edelweiss Asset Reconstructino Company Ltd, are impleaded as respondents in the present appeal. Let an amended memo of parties be filed within ten days.
Ms. Maneesha Dhir states that Lucky Holdings Pvt. Ltd. is not ready and willing to make any further payment to the Official Liquidator till her application filed before the NCLT is decided. She points out that her application is listed for hearing on 02nd February, 2022. Mr. Neeraj Malhotra, learned senior counsel for the Edelweiss Asset Reconstruction Company Ltd. states that the secured creditors are also not agreeable to the shifting of the attachment order from the immovable assets to the money to be deposited by the auction purchaser.
List on 24th January, 2022 for hearing.
Parties are directed to complete the pleadings and file documents, if they so desire, before the date of hearing.
Till the next date of hearing, the parties shall maintain status quo qua the assets of PSL Limited, a company in liquidation."

13. We may also notice that in the order dated 24.12.2021 statement on behalf of Learned Counsel for the Successful Auction Purchaser recorded that Successful Auction Purchaser is not making any further payment to the liquidator, further in subsequent hearing of the LPA on 22.02.2022 clear statement made on behalf of Learned Counsel for the Successful Auction Company Appeal (AT) (Insolvency) No. 1390 of 2022 -14- Purchaser that Successful Auction Purchaser wishes to exit by withdrawing its bid from the e-auction. Statement was recorded and accepted by the court following is the order passed on 22.02.2022 by the High Court:

"Ms. Maneesha Dhir, learned counsel for the auction purchaser states that her client wishes to exit by withdrawing its bid from the e-auction process of the corporate debtor.
The statement made by Ms. Dhir is taken on record and accepted by this Court. Further, the parties are given liberty to take action in accordance with law in pursuance thereto."

14. It is relevant to notice that with regard to proceedings under PMLA, the Liquidator has filed a writ petition in the Delhi High Court being writ petition no 3261 of 2021 where interim order by Learned Single Judge as well as final judgment by the Single Judge was passed and thereafter orders were passed in LPA. Division Bench of the High Court is clearly seized with the matter on an Appeal filed by the ED where the High Court has recorded the statement of Successful Auction Purchaser and accepted the said statement, we are of the view that in view of the orders of the Delhi High Court dated 22.02.2022 recording and accepting the statement of Learned Counsel for the Successful Auction Purchaser that Successful Auction Purchaser wishes to exit, liquidator cannot insist that the auction sale in favour of the Successful Auction Purchaser to be proceeded with and finalized. Division Bench granted liberty to the parties to take action in accordance with law in pursuant thereto. Consequently the application for Company Appeal (AT) (Insolvency) No. 1390 of 2022 -15- withdrawal was considered and decided by the Adjudicating Authority on 02.11.2022.

15. Learned Counsel for the Appellant placed reliance on the terms and conditions of the e-auction notice which provides for forfeiture of the Earnest Money Deposited by the bidder. Reference has been made to paragraph 11.5.1. to 11.5.2 of the terms and conditions are as follows:

"11.5.1 It is to be noted that the EMD furnished can be forfeited at any time, upon the occurrence of any of the following events:
(i) If there is a breach of any of the conditions under this E-Auction Process Information Document (Sale of Corporate Debtor as a Going Concern) by the Bidder;
(ii) In case Bidder is found to have made any misrepresentation or fraud; or
(iii) If Bidder is found to be ineligible to submit the bid as per the conditions set out in Section 29A of the IBC (as amended from time to time) or is found to have made a false or misleading declaration of eligibility as per the conditions set out in Section 29A of the IBC (as amended from time to time); or
(iv) If the Successful Bidder attempts to reduce/renegotiate the Bid amount under any circumstances;
(v) If the bidder withdraws/cancels or make any attempt to withdraw or cancel its Bid at any time; or
(vi) If the Successful Bidder fails to renew the bank guarantee provided for the EMD till the final order and keep the same valid for a period of 6 months thereafter; or Company Appeal (AT) (Insolvency) No. 1390 of 2022 -16-
(vii) If the Successful Bidder fails to make the payment of the 1st installment payment within 15 days from the declaration as Successful Bidder in accordance with the terms of the E-auction process document; or
(viii) If the Bidder is identified as the Successful Bidder and it fails to extend the validity of the EMD through the bank guarantee or does not accept the Letter of Intent issued by the Liquidator; or
(ix) If the Successful Bidder, fails to make the complete payment within the time stipulated in the Liquidation and/or the Final Approval Order.

11.5.2 In case of occurrence of any of the above events:

(i) All the amounts deposited by the Bidder or any other person on its behalf till that date shall be forfeited and the Bidder or any other Person shall not be entitled to refund of the same;
(ii) the option to acquire the assets of the Company/Company will be offered to the next highest bidder. It is clarified that the Liquidator shall, in his discretion, have the right to offer the option to acquire the assets of the Company, both to the next highest bidder under Option A or to determine the successful bidders under Option B and C and offer the option to acquire the assets of the Company to them."

16. There can be no dispute to the clear terms and conditions of the auction sale notice. The question to be answered is as to whether even after attachment of the assets of the corporate debtor under PMLA Act on 02.12.2021, the auction purchaser was required to deposit the entire sale Company Appeal (AT) (Insolvency) No. 1390 of 2022 -17- amount. Before the Order of attachment was passed on 02.12.2021, no default can be said to have committed by Auction Purchaser in depositing the amount since first installment was deposited within time and the successful purchaser had 90 days time to deposit the balance amount and before expiry of 90 days the assets of the corporate debtor were attached. In view of the attachment of the assets of the corporate debtor on 02.12.2021, Liquidator can neither complete the sale, can issue sale certificate nor can hand over the assets of the corporate Debtor to the Successful Auction Purchaser and due to aforesaid event the Application was filed by the Successful Auction Purchaser to withdraw from auction and for refund of the EMD. We are of the considered opinion that the Successful Auction Purchaser has genuine case for not proceeding with the deposit of the balance bid amount due to attachment of the assets of the corporate debtor on 02.12.2021 as noted above. The 90 days period had not even come to an end on 02.12.2021 so as to impute any violation of the term and conditions by the Successful Auction Purchaser. The Adjudicating Authority after considering the submissions of parties has taken the views that as on today the liquidator is not in a position to hand over the custody of the units of the corporate debtor for which e-auction was held and the Division Bench of the High Court on 24.12.2021 has directed parties to maintain status quo. The Adjudicating Authority has rightly passed an order permitting the Successful Bidder to withdraw from the auction and directed to refund of the amount of the EMD Rs. 5 Crores and First Installment of Rs. 30 Crores.

17. Now we come to the submission of Learned Counsel for the Appellant that Adjudicating Authority ought not to have directed for refund of the Company Appeal (AT) (Insolvency) No. 1390 of 2022 -18- amount along with the interest. Learned Counsel for the Appellant has referred to the terms and conditions of the E-Auction Sale Notice where it was contemplated that even in the case of non-approval of the sale by the Adjudicating Authority, EMD and first installment paid by Successful Bidder shall be refunded but no interest shall be payable by the Liquidator on the said amount refunded to the Successful Bidder. Clause 15.5 of the Terms and Conditions is as follows:

"15.4 In the event, the Final Order is passed by the Judicial Authority rejecting the sale on going concern basis pursuant to this E-Auction Process Document and the same is not appealed by the Liquidator in the NCLAT or the Supreme Court (as the case may be), the Liquidator shall return/refund the EMD and 1st Installment payment made by the Successful Bidder within 60 days from the receipt of the Final Order. No interest shall be payable by the Liquidator on the said amounts to be refunded to the Successful Bidder."

18. Even in a case where Successful Auction Bid as going concern is not approved, Successful Auction Bidder is not entitled for any Interest on the EMD and 1st Installment. We are of the view that the Successful Auction Bidder is not entitled for interest on the amount of EMD and First Installment and the Adjudicating Authority without adverting to clause 15.4 has issued direction for refund of the EMD and 1st Installment along with interest.

19. In view of the foregoing discussion, we are of the view that the Adjudicating Authority has rightly permitted the Successful Auction Company Appeal (AT) (Insolvency) No. 1390 of 2022 -19- Purchaser to withdraw from e-auction and directed for refund of the EMD of Rs. 5 Crores and 1st Installment of Rs. 30 Crores. We further are of the view that the direction to refund the amount of Rs. 5 Crores and 30 Crores along with interest is unsustainable. In result, we partly allow the appeal setting aside the direction of the Adjudicating Authority dated 02.11.2022 to refund the amount with interest. The rest of the Order of the Adjudicating Authority including the direction to refund EMD of Rs. 5 Crore and Rs. 30 Crore is upheld. Parties shall bear their own costs.

[Justice Ashok Bhushan] Chairperson [Mr. Barun Mitra] Member (Technical) 18th January, 2023 New Delhi Basant Company Appeal (AT) (Insolvency) No. 1390 of 2022