Madras High Court
T.J. Raju vs P.R. Neelakantan on 18 April, 1990
Equivalent citations: AIR1991MAD24
ORDER
1. The petitioning creditor P. R. Neelakantan issued Insolvency Notice No. 61 of 1989 demanding the debtor T. J. Raju to discharge the amount due to him viz. Rupees 53,020/-, consisting of Rs. 25,520/- representing the decree amount, Rs. 12,000/- representing the rent from August, 1985 to March, 1986 and Rs. 15,800/- representing the rent from April, 1986 to 10-2-1987. 31 days time had been given for complying with the notice. The judgment-debtor in fact within this time limit, did not comply with the notice. But what he did was that he, prior to the filing of the Insolvency Petition by the petitioning creditor, came forward with the present application for setting aside the insolvency notice on the lone and sole ground of this Court not having any territorial jurisdiction in the sense of himself residing and profitably employed at Delhi in Avery India Limited, from March, 1988 till date. In substantiation of his claim, he examined himself as P.W. 1 and marked the employer's certificate as Ex. P-1, besides marking the envelope containing the insolvency notice as Ex. P-2, redirected and received at Delhi. The petitioning creditor also marked Ex. R-1, the acknowledgment purported to have been signed by one of the peons in the office where the judgment-debtor is working. From the evidence of P.W. 1 and Exs. P-1 and P-2, it is rather very clear that the judgment-debtor is working and residing at Delhi from March, 1982.
2. The next question that falls for consideration is whether lack of territorial jurisdiction can be construed as a ground to set aside the insolvency notice, when admittedly the salient provision adumbrated under Section 9(5) of the Presidency Towns Insolvency Act does not constitute such ground for setting aside the insolvency notice. It is implicitly necessary to understand that the issue of the insolvency notice is after all of a peculiar nature, and is a step in aid for the institution of insolvency petition or the adjudication of the debtor as an insolvent if he happens to commit an act of insolvency as contemplated under the provisions of the Act. The act of insolvency complained of in this case is not only the non-payment of the decree amount but also the rental arrears for specified periods mentioned in the insolvency notice. There was no demur whatever from the debtor that the amount demanded from him consisted of amounts other than the amount due under the decree, in respect of which alone the judgment-debtor could be stated to have committed an act of insolvency, if he had not complied with the payment of the sums mentioned in the insolvency notice. As such, there is no need to revel in such question, not at all raked up by the debtor. For appreciating the question involved, it is but necessary to have an insight into the provisions of Sections 10 and 11(b) of the Act. Section 10 of the Act deals wilh the power to adjudicate and the section itself opens with the phraseology, "subject to the conditions specified in this Act" and further prescribes that if a debtor commits an act of insolvency, an insolvency petition may be presented either by a creditor or a debtor and the Court may on such petition, make an order adjudging him as an insolvent. Section 11 deals with restrictions on jurisdiction and clause (b) of that section, which is necessary for our purpose, is couched in the following terms :
"the debtor, within a year before the date of the presentation of the insolvency petition, has ordinarily resided or had a dwelling-house or has carried on business either in person or through an agent within the limits of the ordinary original civil jurisdiction of the Court".
The combined effect of the provisions extracted above is that an insolvency petition either by a creditor or a debtor cannot at all be filed in Court if the debtor has not ordinarily resided or had a dwelling house or has carried on business either in person or through an agent within the limits of the ordinary original civil jurisdiction of the Court, within a year before the date of presentation of the insolvency petition. As adverted to earlier, the insolvency notice being a step in aid for the institution of the insolvency petition cannot at all serve any purpose, in the sense of the same remaining as a paper tiger, if the petitioning creditor was handicapped in not filing the insolvency petition by virtue of the debtor residing beyond the limits of the ordinary original civil jurisdiction of the Court within a year before the presentation of the insolvency petition. To avoid such a predicament position of law, a harmonious construction and interpretation of the provision of Sections 9 to 11 of the Act is called for and in that process, it can legitimately be stated that the lack of territorial jurisdiction would have also to be construed as a ground for setting aside the insolvency notice, though such a ground is not specifically ingrained in Section 9(5) of the Act. In this view of the matter, the insolvency notice issued in the instant case deserves to be set aside.
3. In the result, the application is allowed as prayed for. No costs.
4. Application allowed.