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 6, Cited by 1]

Bombay High Court

Tata Advanced Materials Ltd vs Tooltech Global Engineering Pvt. Ltd on 17 October, 2012

Author: Anoop V. Mohta

Bench: Anoop V. Mohta

                                             1                         15-cp-198-12.sxw


    dgm
              IN THE  HIGH COURT OF JUDICATURE AT BOMBAY




                                                                                
                  ORDINARY ORIGINAL CIVIL JURISDICTION




                                                        
                     COMPANY PETITION NO. 198   OF 2012

    Tata Advanced Materials Ltd.,
    a Company incorporated under the




                                                       
    Companies Act, having its Registered Office
    at 10, Jigani Industrial Area, Jigani,
    Bangalore - 560 105.                                         ....   Petitioner
          vs




                                           
    Tooltech Global Engineering Pvt. Ltd.,
    a company incorporated under the
                            
    Companies Act, 1956 and having its
    registered office at 401, Beta 1, Giga Space, 
    Viman Nagar, Pune 411 014.                                   ....    Respondent
                           
    Mr. Pankaj Vijayan i/by M/s. Intra Legal for the petitioner.
        


    Mr. Ajit Kulkarni i/by Mr. Hitesh Vyas for the respondent. 
     



                                     CORAM:   ANOOP V. MOHTA, J.

                                          DATE  :  October 17,   2012





    ORAL JUDGMENT:

The Petitioner has invoked Sections 433 and 434 of the Companies Act, 1956, as the Respondent/Company, inspite of service of statutory demand notice, failed to make the due payment of amount (Principal amount of Rs.60,40,220/- plus interest Rs.39,34,564/-) total Rs.99,74,784/-.

::: Downloaded on - 09/06/2013 19:17:27 :::

2 15-cp-198-12.sxw 2 The Petitioner, at the instance of Respondent/Company, which is basically the designer manufactured certain materials which are required to be delivered to Hindustan Aeronautics Ltd. (HAL), the manufacturer of Helicopter.

3 There is no serious dispute with regard to the service of statutory demand notice which was replied by the Respondent/company.

4 The contract is a written document for the supply of materials.

The terms and conditions are the basic factors, apart from the nature of transaction which Court need to consider before deciding the claim so raised as well as the denial so made by the Respondent/company.

5 Apart from the various terms and conditions, the relevant clauses for the purposes of the present Petition, according to me, are Clause no.3.0 (Prices) (Annexure I - Terms and Conditions) - pages 1 and 2, and Clause 5.2 (Amendment 198-C to Annexure I dated 1.2.2008.). Clause 5.2 reads as under:

"5.2 Tooltech shall release to TAML all payments due to them (and provide all Reasonable documentation as proof, as required), within 3 to 5 ::: Downloaded on - 09/06/2013 19:17:27 ::: 3 15-cp-198-12.sxw working days on receipt of their (Tooltech's) payment from HAL on a back to back basis. However, Tooltech would effect the payment within 3 to 4 weeks from the date of receipt of certified bills from TAML."

6 Statutory notice dated 25.01.2012 issued under Section 434 of the Companies Act, 1956, referred in paragraph 4 as under :

"4 Our Client informs us that, Your Company had executed an "Undertaking" dated July 29, 2009 wherein Your Company had un-disputedly admitted liability to pay a sum of Rs. 81,94,426/- (Rupees Eighty One Lakhs and Ninety Four Thousand and Four Hundred Twenty Six only). Your Company had also agreed that any default in paying the aforesaid sum, would entitle Our Client to initiate action against Your Company under Section 433 of the Companies Act, 1956."

The Petitioner, therefore, on above basis, as there was no payment made, demanded the amount with interest within 21 days from the receipt of the notice.

7 The Company denied and replied the same and referred the undertaking dated 29.07.2009 and denied the liability also on the ground that they made the payment of Rs. 25 lacs towards full and final settlement against all claims.

::: Downloaded on - 09/06/2013 19:17:27 :::

4 15-cp-198-12.sxw 8 The relevant clause of undertaking as it goes to the root of the rival submissions need to be considered for the purposes of adjudicating the claim so raised in the present Petition. The relevant extract of the Undertaking dated 29.07.2009 is as under :

"We hereby further acknowledge and declare that that said amount of Rs.81,84,426 (subject to material cost reconciliation) is due and outstanding which was not discharged by us due to financial constraints and there are no claims by us against Tata Advanced Materials Limited against the said sum for any reason whatsoever.
We further acknowledge and declare that without prejudice to the claims of Tata Advanced Materials Limited, which is unhindered and absolute, Tata Advanced Materials Limited shall have the first and absolute lien on all payments received from Hindustan Aeronautics Limited, which we further acknowledge and declare would be utilized to discharge the entire dues of Tata Advanced Materials Limited, as stated above and the said amounts received from Hindustan Aeronautics Limited would not be used or appropriated by us for any other purpose till the entire dues of Tata Advanced Materials Limited is cleared."

9 It is clear from the averment so made in the Petition as well as in the defence reply read with the document so referred that the Petitioner were fully aware of the nature of transaction and their entitlement of the amount for the goods/material, they supplied at the instance of the Respondent/company.

::: Downloaded on - 09/06/2013 19:17:27 :::

5 15-cp-198-12.sxw 10 Clause 5.2, which is not in dispute makes the position very clear that the Respondent/company should release to the Petitioner (TAML) due payments within 3 to 5 working days of receipt of the payment from HAL on back to back basis. It is specifically mentioned "

However, Tooltech would effect the payment within 3 to 4 weeks from the date of receipt of certified bills from TAML (Petitioner).". The parties, based upon this, proceeded. The undertaking dated 29.07.2009 further recognized and endorsed in the paragraph as referred above, that "the Petitioner shall have the first and absolute lien on all the payments received from HAL". It is further acknowledged and declared that it would be utilized to discharge the entire dues of the Petitioner (TAML). It is further stated that the amount received from HAL would not be used or appropriated for any other purpose till the entire dues of the Petitioner (TAML) is cleared, there was no occasion for the Petitioner to agree for this undertaking, but for them existing and agreed clause 5.2, as referred above. The Petitioner fully aware of the clauses and the agreement between the parties. However, to secure the amount they took this written undertaking. In a way they secured the amount also.
::: Downloaded on - 09/06/2013 19:17:27 :::
6 15-cp-198-12.sxw

11 The next issue is, as per the undertaking itself, apart from the defence submission, that the payment so mentioned is subject to material cost reconciliation. In rejoinder, the Petitioner has made averments that invoices and the demand so raised, only after reconciliation. Considering the agreement itself and the documents so placed on record, it is clear that reconciliation itself means meeting of all the concerned, including HAL. There is nothing on record to show and/or suggest that such meeting took place. The defence is specifically raised that there is no such discussion and/or reconciliation took place as mentioned in the undertaking.

12 The learned counsel appearing for the Petitioner has strongly relied on an acknowledgement dated 8.3.2011 and submitted that this amount, if is due and payable and there is no denial to the same, on the basis of this itself, a winding up order should be passed. The demand notices itself referred the undertaking in question, in my view, it is difficult to read the documents and the clauses in isolation.

The Petitioner's case has foundation of the undertaking for all the purposes. The Respondent in defence has not denied the liability but contended it to be payable as per the undertaking and subject to reconciliation.

::: Downloaded on - 09/06/2013 19:17:27 :::

7 15-cp-198-12.sxw 13 The contradictory & inconsistent defence raised about the full and final settlement by the Respondent/company, in my view, is without any basis and cannot be accepted. I am not deciding finally that the amount is due or not and payable to the Petitioner by the Company. The factor which is relevant at this stage, is not the liability to make the payment, but it is subject to the reconciliation and the receipt of payment from HAL. I am inclined to observe that therefore, no case is made out by the Petitioner to pass an order of winding up as prayed, on the basis of the statutory notices, undertaking and the clauses of the agreement as referred above. The claim is premature.

14 The purpose and object of Sections/provisions in question is to see and secure the amount due and payable on the date of demand and/or at the time of filing of the Petition. Merely because in the present case, the amount is due and payable as claimed and/or as acknowledged that itself is not sufficient to pass winding up order, in the present matter. The amount even if crystalized is subject to certain agreed conditions, in that case the Court needs to consider the situation before exercising the discretion while passing the winding up order.

::: Downloaded on - 09/06/2013 19:17:27 :::

8 15-cp-198-12.sxw 15 The learned counsel appearing for the Petitioner, referring to Clauses 3 and 5.2, submitted that the Respondent/company in fact is liable to make the payment within 3 to 4 weeks from the date of receipt of certified bills from the Petitioner. I am not inclined to accept this submission for the simple reason that the word "However"

which is an adjacent, cannot be read without referring to the earlier sentence and/or sentences. The payment on the basis of concept of back to back basis, if accepted, then, it is only after that receipt of the payment by the Respondent/company from HAL, the Company is liable to make the payment, after receipt of the certified bills from the Petitioner or subject to the documentation as required. The interpretation of words "subject to material cost and reconciliation"

itself is a matter which cannot be read in isolation without reading the other provisions of the contract. Therefore, in all, if there is serious question of even interpretation of the contract between the parties and unless that is adjudicated, I am not inclined to accept the case of the Petitioner to grant the prayers so made in the Petition, specifically when there is nothing on record to show that the Respondent/company, pursuance to this agreement/contract, has received the payment and they are deliberately avoiding to make the ::: Downloaded on - 09/06/2013 19:17:27 ::: 9 15-cp-198-12.sxw payment inspite of the undertaking and the bond so given. The Petitioner failed to satisfy that the Respondent company deliberately and intentionally neglecting to pay the agreed and due amount.

16 The Apex Court recently in IBA Health (India) Private Limited vs. Info-Drive Systems SDN BHD 1, while dealing with the concept of bonafide dispute, referring to winding up Petition under the Companies Act, observed as under :

"23 The principles laid down in the abovementioned cases indicate that if the debt is bona fide disputed, there cannot be `neglect to pay' within the meaning of Section 433 (1)(a) of the Companies Act, 1956. If there is no neglect, the deeming provision does not come into play and the winding up on the ground that the company is unable to pay its debts is not substantiated and non-payment of the amount of such a bona fide disputed debt cannot be termed as "neglect to pay" so as to incur the liability under Section 433(e) read with Section 434 (1)(a) of the Companies Act, 1956."

The Apex Court has elaborated that the amount due and payable should be clear and outstanding on the date of the demand. If any amount, though crystalized, liable to be paid subject to contingencies and/or certain conditions, that just cannot be stated to be the amount due and payable by the company.

1 (2010) 10 SCC 553 ::: Downloaded on - 09/06/2013 19:17:27 ::: 10 15-cp-198-12.sxw 17 Therefore, taking overall view of the matter and without expressing anything so far as the amount so claimed, as the same itself cannot be the basis for granting relief so prayed at this stage of the proceeding. Let the amount be received by the company and be payable after settling the account in accordance with the terms and conditions. All points are kept open. The Company Petition is disposed off, with liberty. There shall be no order as to costs.

(ANOOP V. MOHTA, J.) ::: Downloaded on - 09/06/2013 19:17:27 :::