Bombay High Court
Mukund Kanaiyalal Patel vs Swarup Shree Yarn (P.) Ltd. on 4 September, 1998
Author: F.I. Rebello
Bench: F.I. Rebello
JUDGMENT F.I. Rebello, J.
1. The petitioner has prayed for winding up of the company. It is contended that though a statutory notice under Section 434(1)(a) of the Companies Act, 1956 ('the Act') was served on the company, the company has failed to pay the amount claimed and as such it is presumed that the company is unable to pay its debts. It is secondly contended that the substratum of the company had disappeared and on that count also by virtue of Section 434(1)(a), the company needs to be wound up. In support of the second contention, the learned counsel has relied on the judgment of the Lahore High Court in the matter of Punjab Flying Club Ltd., In re AIR 1933 Lahore 301, Darjeeling Bank Ltd., In re AIR 1948 Cal. 335, as also in the case of Bukhtiarpur Bihar Light Railway Co. Ltd. v. Union of India and in the case of Tripura Administration v. Tripura State Bank Ltd. AIR 1959 Tripura 41.
2. A company can be wound up for any of the causes as set out in Section 433 of the Act. One of the grounds in Section 433(e) is that the company is unable to pay its debts. Section 434(1)(a) provides that the company shall be deemed to be unable to pay its debts if the company is indebted in a sum exceeding Rs. 500 and such creditor has served on the company by causing it to be delivered at its registered office by registered post or otherwise a demand under his hand requiring the company to pay the sum so due and the company has for three weeks thereafter neglected to pay the sum or to secure or compound for it to the reasonable satisfaction of the creditor. What is, therefore, contemplated is a notice at the registered address of the company. Though these are procedural requirements, nonetheless the settled position in company law is that as they pertain to a winding up order, even procedural provisions have to be strictly construed. The contention of the petitioner, however, is that he has caused to be served on the registered office of the company the necessary notice. It is contended that the registered office had been changed in terms of the notice addressed by one of the directors to the registrar of companies and in terms of Section 146 once such a notice is sent, it is the Registrar who has to carry out the change in the register maintained by him. Service of such notice at the changed address is good notice. The company has filed an affidavit stating that there was no resolution passed to effect any change in the registered office and as such the communication was done without compliance with the requirement of law.
3. A company has its Board of Directors. The board of directors act by resolutions passed, unless specific power is conferred by the articles and/or the memorandum of association delegating powers to specific persons. In the instant case, it is not so. Though one of the directors did send a notice, the Registrar has not carried out the change in the register maintained by him under Sub-section (2) of Section 146. As pointed out earlier, mere sending of the notice is not sufficient. The Registrar must be satisfied that the change is duly authorized pursuant to a resolution of the board of directors. It is, therefore, not a mere mechanical act on the part of the Registrar to effect the change in the register but he must be satisfied that the legal requirements have been complied with. The very fact that the change was not effected raises a presumption that the Registrar having not been satisfied has not effected the change. At any rate whatever be the reasons the change has not been effected and, consequently, the registered address of the company remains as disclosed in the register maintained. Admittedly, the notice has not been served on the registered office as shown but on the purported new address. This cannot be said to be a notice on the company as required by law which could invoke the deeming provision of Section 434(1)(a). Consequently, the petition on that count has been rejected.
4. The next contention is that the substratum of the company has disappeared. It is pointed out that, in fact, the company has not been carrying out any operation for the last several years. It is also pointed out that the company is indebted to various creditors. Winding up of the company on the ground that the substratum has disappeared requires specific pleadings as to the assets and liabilities and other information for the court to arrive at a conclusion that the substratum has disappeared. In the instant case, even if there are some averments in para 15 of the petition that the substratum has disappeared, the verification clause discloses that the pleadings are not based on the knowledge of the petitioner but based on information and legal advice. As pointed out earlier, in matters of winding up, pleadings also have to be construed strictly as the severe consequences follow on an admission of the petition for winding up. The source of information has also not been disclosed. The case-law cited by learned counsel merely proceeds on the footing that even if there are assets left after the debts can be satisfied that by itself can be ground to hold that the substratum of the company has not disappeared. I need not go into all these aspects as in my opinion there are no sufficient pleadings before the court to come to the conclusion that the petitioner has been able to show as required by Sub-section (1)(c) of Section 434 that the substratum of the company has disappeared. The contingent and prospective liabilities of the company have also not been set out in the petition.
5. It may be noted that even otherwise on behalf of the company, the defence taken was that the loan advanced was to be repaid after the company made profits. I need not go into that issue in the light of what I have set out earlier.
6. There is, therefore, no merit in this petition on both the counts and the company petition is, accordingly, dismissed. However, in the circumstances of the case, there shall be no order as to costs.
The counsel for the petitioner seeks a direction that the company should be restrained from disposing of this asset. No interim relief was granted earlier. After having come to the conclusion that the petition is not maintainable, the question of granting any relief does not arise as it is always open to the petitioner if so advised to take out appropriate legal proceedings as mere dismissal of this petition will not stand in the way of the petitioner.