Delhi High Court
Registrar Of Companies vs Cyber Space Ltd. on 21 January, 2014
Author: R.V. Easwar
Bench: R.V.Easwar
* IN THE HIGH COURT OF DELHI AT NEW DELHI
Reserved on: 25th November, 2013
% Date of Decision:21st January, 2014
+ CO. APPL. 1261/2007 IN CO. PET. 354/2001
REGISTRAR OF COMPANIES ..... Petitioner
Through: Ms. Anjana Gosain, Advocate.
versus
CYBER SPACE LTD. ..... Respondent
Through: Mr. P. Nagesh and Mr. Anand,
Advocates.
Mr. Kanwal Chaudhary, Advocate
for OL.
Mr. Nitin Kumar and Mr. Hem
Singh on behalf of applicant.
CORAM:
HON'BLE MR. JUSTICE R.V.EASWAR
JUDGMENT
R.V. EASWAR, J.:
CO. APPL. No.1261/2007
1. This is an application filed by one Anand Krishna Johari ("the applicant") under Rule 6 read with Rule 9 of the Companies (Court) Rules, 1995 seeking setting aside of the order dated 14.09.2005 passed by this Court directing the final winding-up of the company, M/s. Cyber Space Ltd. ("the company").
CO. APPL. 1261/2007 IN CO. PET. 354/2001 Page 1 of 11
2. The application came to be filed in these circumstances. A winding-
up petition in CP 354/2001 was filed by the Registrar of Companies (ROC) under Section 433 (f) and (e) of the Companies Act, 1956 seeking winding-up of the aforesaid company. It is not necessary to delve in detail into the circumstances which prompted the ROC to file the winding-up petition; suffice to note that it was based on the report of the Central Bureau of Investigation which carried out searches and investigation into the affairs of the company and came to the conclusion that the company had misappropriated monies belonging to several investors aggregating to Rs.11.46 crores. The winding-up petition was admitted by this Court by order dated 12.10.2004; this Court found from the averments made in the petition that it was prima facie satisfied that the petitioner had made out a case. By the same order this Court directed publication of the citation in two newspapers and also appointed the official liquidator attached to this Court as the provisional liquidator and authorised him to seize and take into his charge the assets, books of accounts and other records of the company. The citation in the Statesman (English) was published as recorded by this Court in its order passed on 12.10.2004; however there seems to have been some delay in the publication of the citation in "Jansatta" (Hindi). Be that as it may, after taking note of the fact that the CO. APPL. 1261/2007 IN CO. PET. 354/2001 Page 2 of 11 citations were published in both the newspapers, this Court passed an order on 14.09.2005 directing final winding-up of the company, observing therein that nobody appeared on behalf of the company even after the publications. This Court held that in these circumstances it would be just and equitable to wind-up the company. Intimation of the final winding-up order was directed to be sent to the ROC for deletion of the name of the company.
3. It would appear thereafter that the process of winding-up was set in motion and the liquidator took the usual steps contemplated by the Companies Act in this behalf. In the month of November, 2007, however, an application in C.A. No.1261/2007 was filed by the ex-directors seeking recall of the winding-up order as well as the dismissal of the company petition. On 27.04.2004 this Court disposed it of holding that the winding- up order cannot be recalled but gave liberty to the ex-director to file a scheme for the revival of the company in liquidation. An appeal was taken against the aforesaid order to the Division Bench of this Court which by order dated 04.09.2012, appears to have set-aside the order, as a consequence of which this Court on 15.10.2012 restored C.A. No.1261/2007 to its original number and directed the filing of CO. APPL. 1261/2007 IN CO. PET. 354/2001 Page 3 of 11 supplementary affidavits from the applicant in support of the reasons for the delay in seeking recall of the final winding-up order.
4. In the affidavit filed on 27.11.2007 the applicant described himself as the single largest equity holder and as a founding director of M/s. Cyber Space Ltd. which statements were questioned by the ROC in his reply dated 20.04.2010, on the ground that there was no evidence to show that the aforesaid description of the applicant is correct. This Court directed the ROC to examine the records relating to the company and file an affidavit stating whether the applicant was the single largest equity holder. This order was passed by this Court on 08.04.2013. On 08.07.2013, finding that there was no progress in the matter this Court issued notice to the counsel for the CBI and also directed the applicant to file an affidavit in support of his stand that he was a director of the company at the relevant time and the largest equity holder on the date of filing of the winding-up petition. Thereafter, on 25.11.2013, the application was heard finally.
5. The main points put forth on behalf of the applicant are: -
(a) In the Company Petition No.354/2001, the applicant was not made a respondent;
CO. APPL. 1261/2007 IN CO. PET. 354/2001 Page 4 of 11
(b) The applicant was, therefore, not aware of the winding-up proceedings in this Court;
(c) The applicant was taken into custody and was in jail in Lucknow from March, 2005 to 15.07.2007 and did not have access to newspapers published in Delhi;
(d) That later he was transferred to the jail in Bombay, and that in the aforesaid circumstances he was not aware of the winding-up proceedings or of the final winding-up order passed on 14.09.2005 and is, therefore, entitled to file an application for recall of the same.
It is further pointed out that as soon as the applicant obtained bail and was released on 15.07.2007, he came to know of the final winding-up order and in November, 2007, took steps to have the same recalled by filing the present application. It is submitted that in similar circumstances the Gujarat High Court, in the case of Sinha Watches (India) P. Ltd. vs. Gujarat State Financial Corporation : (1985) 58 Comp. Cas. 489, has held that the order of winding-up which was passed ex-parte was liable to be set-aside on the application of the managing director of the company who was CO. APPL. 1261/2007 IN CO. PET. 354/2001 Page 5 of 11 incarcerated during the material period and was, therefore, unaware of the winding-up proceedings and the orders passed therein.
6. The learned counsel for the ROC, controverting the submissions made on behalf of the applicant, contended that even while in jail, the applicant could have known about the proceedings for the winding-up of the company and the orders passed by this Court and that the claim that the applicant was unaware of the proceedings or the order passed by this Court on 14.09.2005 was against probabilities and the normal course of human conduct. It was further submitted that the applicant was not diligent in the matter and has not made out any positive case in support of the application, despite the claim that he was the single largest shareholder of the company. It is further pointed out that the other shareholders and directors of the company were relatives of the applicant and it is improbable that the applicant did not hear from them about the winding-up proceedings and the orders passed by this Court. It is accordingly submitted that there is no sufficient cause for the delay in making the application for recall nor is there any case on merits to recall the final winding-up order.
7. Counsel appearing on behalf of the OL drew my attention to the fact that the orders/ notices issued by this Court were duly served on the registered office of the company and that besides the applicant, there were CO. APPL. 1261/2007 IN CO. PET. 354/2001 Page 6 of 11 7 other directors of the company who also did not take any step to file a timely application to have the final winding-up order set-aside nor did they participate in the proceedings prior thereto. He also pointed out that when orders were passed by this Court on 12.10.2004 appointing the provisional liquidator and directing citations, the counsel for the company was present. He further pointed out that pursuant to the final winding-up order, the registered office of the company was sealed on 05.10.2005 and notices under Section 454 of the Companies Act were issued on 17.11.2005. It is further pointed out that when the winding-up petition was heard on 02.08.2004 by this Court, counsel for the company was present, but thereafter nobody represented the company in the winding-up proceedings. Counsel for the OL points out that the company did not choose to effectively and fully avail of the opportunity given to it to resist the winding-up petition and it is not now open to one of the directors, who also claims to be the single largest shareholder, to seek to recall the final winding-up order at this late stage.
8. On a careful consideration of the matter in the light of the submissions made before me, I am afraid that no case has been made out by the applicant for setting aside or recalling the final winding-up order passed by this Court on 14.09.2005. The applicant claims himself to be CO. APPL. 1261/2007 IN CO. PET. 354/2001 Page 7 of 11 one of the founder directors of the company and its single largest shareholder. If these claims are correct, it was expected of the applicant to be more diligent than what he has been. He was no doubt not made a respondent in the company petition. But there were 7 other directors who were made respondents and they also did not take part in the winding-up proceedings after 02.08.2004. It is difficult to believe that there was lack of communication between the other directors and the applicant and that the applicant was not made aware of the winding-up proceedings. It would have been quite natural for the directors who were respondents in the company petition to have informed the founder director/ single largest shareholder of the company that winding-up proceedings have been instituted against the company. The applicant himself - if he was the founder director or the largest shareholder of the company - ought to have exhibited more diligence in matters regarding the company. It cannot be denied that the notices/ orders of this Court were served on the company against which winding-up proceedings were taken. The order of this Court appointing the provisional liquidator was passed on 12.10.2004 at which time the applicant was a free man and was not incarcerated. As submitted by the learned counsel for the applicant, the applicant was sent to custody in March, 2005. This Court is asked to believe that the founder-director of CO. APPL. 1261/2007 IN CO. PET. 354/2001 Page 8 of 11 the company and it is largest shareholder was not aware of the winding-up of the proceedings or of the order passed by this Court appointing the provisional liquidator for a period of nearly 5 months i.e. from November, 2004 to March, 2005. It is also contrary to the probabilities and opposed to the normal course of human conduct that the diligence which the applicant claims to have displayed after he was enlarged on bail in July, 2007 could not be displayed by him prior to his being taken into custody. There appears to have been no impediment in the way of the applicant in those 4- 5 months. The applicant, in my view, could not have been unaware of the company petition or the proceedings in connection therewith before this Court prior to his being taken into custody in March, 2005; he could have, therefore, taken steps, to oppose the winding-up proceedings. In any case the publication of the citation in the English newspaper "The Statesman"
was made before 12.10.2004 as recorded by this Court in its order passed on 22.03.2005. At that time the applicant was not in custody and, therefore, his claim that he could not have access to newspapers published in Delhi while he was in custody in Lucknow does not hold water. Moreover, there is no scheme for revival filed by the applicant.
9. I have also carefully gone through the judgment of the Gujarat High Court (supra) cited by the learned counsel for the applicant. The facts of CO. APPL. 1261/2007 IN CO. PET. 354/2001 Page 9 of 11 that case were different. There were only two directors, who were husband and wife. The husband who was the managing director was in jail in Tihar at the relevant time and was not in the know of the winding-up proceedings taken up by the petitioning creditors before the Court. He was in custody from 04.12.1980 to 17.11.1981 and during this period his wife who was a Swiss national was not in India and was away in Switzerland; she was not served on behalf of the company in the company petition, nor was the managing director served. The order of winding-up and appointing provisional liquidator was passed by the High Court on 30.06.1981, when the managing director was in custody and his wife, the only other director of the company, was away in Switzerland. It was in these circumstances that the Gujarat High Court held that the company, though being a legal entity, could not have appeared by itself and could appear only through its officers who were well-versed in the affairs of the company, and that since both the directors in the company were not served and were not in the know of the winding-up proceedings, the managing director was entitled to challenge the winding-up order when he came to know of the said order after being released from jail. The facts of the present case are crucially different. The company was represented before this Court in the winding-up proceedings and up to 02.08.2004 counsel had CO. APPL. 1261/2007 IN CO. PET. 354/2001 Page 10 of 11 appeared for the company. It was only thereafter that there was no representation on behalf of the company. The order of provisional winding-up and appointment of provisional liquidator was passed in the present case on 12.10.2004 on which date the applicant was a free person. The publication in the English newspaper i.e. the Statesman was made and a copy of the citation published in the said newspaper was filed in the Court by the OL, as noted by this Court in its order dated 22.03.2005. The applicant thus had ample opportunity to resist the winding-up proceedings. He could not have been unaware of the citation published in the English newspaper or of the order of provisional winging-up and appointment of the provisional liquidator. He was not in custody when these developments took place.
10. In the above circumstances, the diligence shown by the applicant after he was released on bail on 15.07.2007 cannot avail him. The application is without merit and is accordingly rejected with no order as to costs.
(R.V. EASWAR) JUDGE JANUARY 21, 2014 hs CO. APPL. 1261/2007 IN CO. PET. 354/2001 Page 11 of 11