Karnataka High Court
B.R. Somasekharappa vs Vignan Industries Ltd. on 8 September, 1989
Equivalent citations: (1990)IILLJ414KANT
ORDER
1. Petitioner admittedly is an ex-employee of the respondent company. Many of the facts are not in dispute and they are, he was employed as a full time Technical Director on a specified salary and allowances and other perquisites that went with it. In accordance with the requirements of the Companies Act and the Rules made thereunder his appointment was approved by the Company Law Board. After the first period of appointment expired, it was further extended on 30th November 1973 for a period of five years. That was also approved by the Company Law Board. However, he tendered his resignation, allegedly at the request of the Government of Karnataka. His resignation came to be accepted by the respondent company. Thereafter he claimed that a sum of Rs. 4,02,828.90 was due on account of premature termination of his employment and the company not having paid the said amount despite repeated demands and a registered notice, he presented this petition under Section 433(e) and (f) of the Companies Act for an order winding up the company as it is unable to pay its debts.
2. That his appointment was in accordance with the order of appointment and the agreement which he was required to execute in that behalf is also not disputed. The agreement itself is not produced by the petitioner. However, he has filed an application to summon that agreement from the respondent company. I do not think that this Court should embark on investigation of the terms of the agreement until the petitioner establishes that he has the locus-standi to present a petition in this Court under Section 433 of the Companies Act.
3. Section 439 of the Companies Act provides for the persons who are competent to present a petition for winding up of a company registered under the Companies Act. Petitioner at best may come under the category of creditors specified in Section 439 of the Company Act. Even according to the document produced by him, Clause 9 of the approval granted by the Central Government, imposed as a condition, provides for compensation being paid for premature termination before the expiration of the tenure fixed in the agreement of appointment as fixed by the company in General Meeting for loss of office. Such determination is not even pleaded in the petition nor prima facie proof of that has been presented to the Court.
4. On the other hand, it is admitted that no such determination has been made by the company at its general meeting. If that is not done, this Court cannot investigate the claims for compensation for loss of office on account of his resignation whatever the provocation or reason may be, then grant him compensation, thereafter treat him as a creditor and then wind up the company for non-payment thereof. They are duties entrusted to the Civil Court which must look into such claims for damages for loss of office. Till he obtains a decree from the Civil Court, he cannot be treated as creditor.
5. Learned Counsel for the petitioner however argued that under Section 318 of the Companies Act he is entitled to compensation. I do not think that provision was intended as a provision conferring jurisdiction on the Company Court to determine the quantum of compensation. The language is clear and that Section is no more than a declaratory provision authorising the company to compensate loss of office to the categories of employees mentioned therein and no more. It does not confer jurisdiction on this Court to determine the quantum which the company is required to pay as compensation. Therefore, the argument of the learned Counsel is rejected.
6. In that view of the matter, this company petition is not maintainable and for that reason it is dismissed.
7. The application filed to summon documents etc., does not survive for consideration.
8. Order accordingly.
9. However, it is submitted by the learned Counsel for the respondent that whatever was admitted to be due to the petitioner as arrears of salary has been paid after the presentation of this petition in this Court and that is not disputed by the Counsel for the petitioner.