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 4, Cited by 0]

Gujarat High Court

Official vs Rajesh on 21 December, 2011

Author: K.M.Thaker

Bench: K.M.Thaker

  
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

OLR/293/2011	 6/ 6	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

OFFICIAL
LIQUDATOR REPORT No. 293 of
2011 
=========================================================

 

OFFICIAL
LIQUIDATOR - Applicant(s)
 

Versus
 

RAJESH
SHAH & ASSOCIATES - CHARTERED ACCOUNTANT - Respondent(s)
 

=========================================================
 
Appearance
: 
OFFICIAL
LIQUIDATOR for
Applicant(s) : 1,MS AMEE YAJNIK for Applicant(s) : 1, 
None for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 16/01/2012 

 

ORAL
ORDER 

1. Heard Ms. Yajnik, learned advocate for the applicant - OL.

2. The OL has taken out present report dated 21.12.2011, which is registered as OLR No.293 of 2011, seeking below mentioned relief/s:-

"7(a) The Hon'ble Court may be pleased to direct Rajesh Shah and Associates Chartered Accountant, voluntary liquidators to submit books of accounts and other records of the company (in members' Vol. Liqn.) as required by the office of the official liquidator mentioned in paragraph No.3 of this report.
(b) The Hon'ble Court may direct the voluntary liquidators to pay cost of Rs.10,000/- to this office towards cost to the office of official liquidator in requesting them for submission of books of accounts and other statutory records, and
(c) Pass such other appropriate order / orders as this Hon'ble Court may deem fit and proper in the interest of Justice."

3. Ms. Yajnik, learned advocate appearing for the applicant has submitted that despite repeated requests voluntary liquidators appointed for process of voluntary liquidation of the company have not submitted books of accounts and other records of the company, though required to do so as per the obligation imposed by virtue of Section 497 of the Companies Act, 1956 (hereinafter referred to as the 'Act'). She submitted that in view of the delay on part of the voluntary liquidators in submitting books of accounts and the record, the OL has taken out present report and prayed for above mentioned relief/s.

4. It appears from the submission made by the learned advocate for OL and the details mentioned in the report that in response to the request made by OL to submit books of accounts and other records, the voluntary liquidators have given the reply of which reference has been made in para 2 of present report. The said para 2 of the report reads thus:-

"2.
That, in respect thereof, the office of official liquidator had issued a letter dated 1.10.2004 and 25.9.2007 to the voluntary liquidator requesting them to submit Books of Accounts and other records / information of the company for scrutiny, so that the official liquidator can submit his report before the Hon'ble Court. The last reminder was also sent on 6.5.2008 but the letter was returned from the Postal Authority with the remark "Left".

Hence, except the documents as stated in para No.1 of this report no other documents or compliance of this office is made by the voluntary liquidator. Copies of letter dated 1.10.2004, 25.9.2007 and 6.5.2008 are annexed hereto and marked as Annexure "B" (Colly)"

5. Despite the said reply by the voluntary liquidators, the OL has, in present report submitted that the voluntary liquidators are required to submit details, documents, report etc., as mentioned in paragraph 3 of the report which have not been supplied despite the request.

6. Having regard to the submission made by the learned advocate for OL and considering the provisions contained under Section 497 of the Act, it appears that there is neither need nor scope for passing such direction as prayed for in present report by the OL.

7. So as to consider the scope of the application it is necessary to take into account the provisions contained under Section 497 of the Act which reads thus:-

"497.
Final meeting and dissolution.
(1)
Subject to the provisions of section 498, as soon as the and affairs of the company are fully wound up, the liquidator shall-
(a) make up an account of the winding up, showing how the winding up has been conducted and the property of the company has been disposed of; and
(b) call a general meeting of the company for the purpose of laying the account before it, and giving any explanation thereof.
(2)

The meeting shall be called by advertisement-

(a) specifying the time, place and object of the meeting; and
(b) published not less than one month before the meeting in the Official Gazette, and also in some newspaper circulating in the district where the registered office of the company is situate, (3) Within one week after the meeting, the liquidator shall send to the 1[Registrar and the Official liquidator a copy each of the account and shall make a return to each of them] of the holding of the meeting and of the date thereof.

If the copy is not so sent or the return is not so made, the liquidator shall be punishable with fine which may extend to fifty rupees for every day during which the default continues.

(4)

If a quorum is not present at the meeting aforesaid, the liquidator shall, in lieu of the return referred to in sub-section (3) make a return that the meeting was duly called and that no quorum was present thereat. Upon such a return being made within one week after the date fixed for the meeting, the provisions of sub-section (3) as to the making of the return shall be deemed to have been complied with, (5) The Registrar, on receiving the account and either the return mentioned in sub-section (3) or the return mentioned in sub- section (4), shall forthwith register them.

(6)The Official Liquidator, on receiving the account and either the return mentioned in sub-section (3) or the return mentioned in sub-section (4), shall, as soon as may be, make, and the liquidator and all officers, past or present, of the company shall give the Official Liquidator all reasonable facilities to make, a scrutiny of the books and papers of the company and if on such scrutiny the Official Liquidator makes a report to the Court that the affairs of the company have not been conducted in a manner prejudicial to the interests of its members or to public interest, then, from the date of the submission of the report to the Court the company shall be deemed to be dissolved.

(6A) If on such scrutiny the Official Liquidator makes a report to the Court that the affairs of the company have been conducted in a manner prejudicial as aforesaid, the Court shall by order direct the Official Liquidator to make a further investigation of the affairs of the company and for that purpose shall invest him with all such powers as the Court may deem fit.

(6B) On the receipt of the report of the Official Liquidator on such further investigation the Court may either make an order that the company shall stand dissolved with effect from the date to be specified by the Court therein or make such other order as the circum- stances of the case brought out in the report permit.] (7)If the liquidator fails to call a general meeting of the com- pany as required by this section, he shall be punishable with fine which may extend to five hundred rupees."

8. It can be seen from the Subsections (1) and (2) of Section 497 of the Act that the prescribed procedure is required to be followed by the voluntary liquidator appointed for the purpose of liquidation / dissolution of the company. The Subsection (3)of Section 497 of the Act prescribes period of limitation within which the voluntary liquidator shall have to submit necessary report, books of accounts, returns etc. to the OL. The Subsection (6) of the Section 497 of the Act prescribes the duty of the OL which shall have to be followed - complied by the OL on receipt of the report from the voluntary liquidator.

9. Then Subsection (7) of Section 497 of the Act takes care of the situation wherein the voluntary liquidator commits default in discharging his duty.

10. Furthermore, the provisions contained under Subsection (3) of Section 497 of the Act itself contains provision which prescribes the consequences in the event the liquidator i.e. voluntary liquidator causes delay in submitting or causes default in submitting report, books of account etc., within time prescribed by virtue of Subsection (3) of Section 497 of the Act.

11. Under the circumstances, if the liquidators i.e. voluntary liquidators have not complied with the requirement contained under Subsection (1) and (2) of Section 497 of the Act and / or have committed any other default or delay then it is open to the OL to take appropriate action or take out appropriate proceedings in accordance with the provisions contained under Subsection (3) and/or (7) of Section 497 of the Act.

12. If the voluntary liquidators have not complied with their obligation and have committed delay or default then there is no need for the Court to issue any direction to the voluntary liquidator, at this stage, to submit books of accounts and / or other records etc. the OL is duly empowered to take necessary action. Before the stage contemplated under Section 497(3) and/or Section 497(7), the Court is not required to issue such directions at this stage.

13. Therefore it is clarified that in the event there is any delay or default on part of the voluntary liquidators in complying any of the obligation prescribed by the Act, then OL shall be at the liberty to take appropriate action and / or take out appropriate proceedings for such default or delay.

With the aforesaid clarifications the OLR stands disposed of accordingly.

(K.M.THAKER,J.) Suresh*