Bombay High Court
Zulfikar Akbarali Khoja vs Indian Link Chains Mfrs. Ltd on 27 November, 2025
2025:BHC-OS:22958
Digitally
signed by
1/26 3-IAL-26905-2024.DOC
KAWRE
KAWRE KIRAN
KIRAN KALYAN
KALYAN Date:
2025.12.01
19:58:04
+0530
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
IN ITS COMMERCIAL DIVISION
INTERIM APPLICATION (L) NO. 26905 OF 2024
WITH
OFFICIAL LIQUIDATOR'S REPORT NO. 27 OF 2023
IN
COMPANY PETITION NO. 1176 OF 2001
In the matter of Companies Act,
1 of 1956;
And
In the matter of M/s. Navinon
Ltd. (In Liquidation)
1. Zulfikar Akbarali Khoja, Adult Indian Inhabitant,
Having his Address at Salvad, Village Boisar
District Palghar - 401 501.
2. Nilesh Indulal Ponda, Adult Indian Inhabitant
Having his address at Bungalow no. 27, Jalaram Dham
Saibaba Nagar, Boisar (W), Taluka
District Palghar - 401 501. ...Applicants
In the matter between :
Indian Link Chains Mfrs. Ltd.
Having Address at, Sonawala Building 2 nd
Floor, 59, Mumbai Saamachar Marg, Mumbai
400 023. ...Petitioner
Versus
1. The Official Liquidator,
M/s. Navinon Ltd. (In Liquidation)
Kiran Kawre
::: Uploaded on - 01/12/2025 ::: Downloaded on - 05/12/2025 22:00:43 :::
2/26 3-IAL-26905-2024.DOC
5th Floor, Bank of India Building, M. G. Road
Fort, Mumbai 400 001.
2. Ravindra Kamlakar Palkar, an Adult Indian Inhabitant
Having address at C-21, Building H-2
Shrirang Co-op Society, Opp. Vrindavan
Bus Stop, Thane (W), 400 601.
3. CIDCO, Having Reg. Office at
Nirmal, 2nd Floor, Nariman Point,
Mumbai 400 021. ...Respondents
_______
Mr. Mutahhar Khan, for Official Liquidator.
Mr. Satyajit Roul, Official Liquidator and Mr. Chetan Shelke, Dy. Official
Liquidator, Present.
Ms. Sneha Phene a/w Ajit Tamhane, Savita Sawalkar and Priyanka Mahadeshwar
i/b Namrata Sheroy for Noticee Nos.1 & 2 in OLR and Applicant in IAL No.26905
of 2024.
Mr. Eshaan Saroop i/b Hoshaug Tafti for Respondent No.2 in IA No.26905 of
2023.
_______
CORAM : ARIF S. DOCTOR, J.
DATE : 27th NOVEMBER 2025
ORAL JUDGMENT:
1. Since the issue that arises for consideration in the Official Liquidator's Report ("OLR") and the Interim Application are essentially two sides of the same coin, both the captioned proceedings were, with the consent of the Learned Counsel, heard together and are being disposed of by this common order.
Kiran Kawre
::: Uploaded on - 01/12/2025 ::: Downloaded on - 05/12/2025 22:00:43 :::
3/26 3-IAL-26905-2024.DOC
2. The issue for consideration in both captioned proceedings is the validity of a Deed of Assignment dated 16th May 2019 ("the Deed of Assignment"), which assigned to the Applicants, a plot of land identified as - Lot No. 45, Old Survey No. 113 (Part), New Survey No. 165, measuring approximately 1,497 square metres, located in Tarapur Industrial Area, Boisar, Palghar ("the said land"), along with a building on it ("the said building"). The said land and building are collectively referred to as "the said property". It is not in dispute that the said property belonged to a company known as Navinon Limited ("Navinon").
3. The OLR seeks cancellation of the Deed of Assignment, while the Interim Application seeks its ratification.
4. However, before adverting to the rival contentions, it is necessary for context to set out the following facts:
i. On 3rd November 2001, Company Petition No. 1176 of 2001 was presented in this Court for the winding up of Navinon under the provisions of Sections 433 and 434 of the Companies Act, 1956 ("Companies Act").
ii. It is the Applicants' case that on 14th February 2005, one Manohar Narhar Shanke ("Manohar Shanke") and Ravindra Kamlakar Palkar ("Ravindra Palkar") were authorised by a board resolution of Navinon to deal with two properties belonging to Navinon, one of which was the said property. This board resolution was signed on behalf of Navinon by Atulya Mafatlal, the then Vice Chairman of Navinon. iii. On 17th February 2005 a joint power of attorney was executed by Atulya Mafatlal in favour of Manohar Sankhe and Ravindra Palkar in Kiran Kawre ::: Uploaded on - 01/12/2025 ::: Downloaded on - 05/12/2025 22:00:43 ::: 4/26 3-IAL-26905-2024.DOC terms of the board resolution dated 14 th February 2005. It is not in dispute that this power of attorney was unregistered. iv. On 16th December 2005, this Court passed an order of winding up against Navinon, by which the Official Liquidator High Court Bombay was appointed to take charge of the assets and affairs of Navinon. v. It is the case of the Applicants that sometime in the year 2017 the Applicants were approached by Atulya Mafatlal, who represented himself to be a director of Navinon, along with Manohar Sankhe, who claimed to be the leader of the workman's union, with a proposal to transfer the said property in favour of the Applicants by way of a Deed of Assignment.
vi. It is the case of the Applicants that since Manohar Sankhe was unable to continue to act as the Constituted Attorney on behalf of Navinon on account of personal reasons, he delegated his powers to Ravindra Palkar vide a Power of Attorney dated 26 th September 2017. This Power of Attorney was registered.
vii. On 16th November 2017, the Applicants issued a public notice in a newspaper called "Aapla Vartahar" which the Applicants claim had wide circulation in the area in which the said property is located. It is the Applicants' case that they did not receive any response to the public notice.
viii. It is also the Applicants' case that on 1st December 2017, the workers' union of Navinon passed a resolution giving consent to the proposed assignment on the condition that 50% of the sale Kiran Kawre ::: Uploaded on - 01/12/2025 ::: Downloaded on - 05/12/2025 22:00:43 ::: 5/26 3-IAL-26905-2024.DOC consideration was paid to the union. The Applicants have relied upon a letter dated 8th December 2017, issued by the Applicants' Advocate, who opined that there was no impediment in proceeding with the proposed assignment.
ix. Since CIDCO was the first lessee of the said land, on 4 th December 2019, Atulya Mafatlal addressed a letter to CIDCO requesting that the application for transfer/assignment in favour of the Applicants be processed.
x. The Deed of Assignment was then executed on 16th May 2019 by Ravindra Palkar on behalf of Navinon as its constituted attorney. xi. It is the case of the Official Liquidator that on 14 th October 2022, the Official Liquidator received a letter from one Mansi Ghagh claiming that some unknown persons had entered the said land and had commenced demolition of the existing structures. xii. Accordingly, on 13th January 2023, the Official Liquidator deputed representatives to conduct a spot inspection of the said property, during which the Applicants informed the Official Liquidator of the Deed of Assignment.
xiii. As already noted above, the Official Liquidator then filed the captioned OLR on 15th February 2023 to declare the Deed of Assignment dated 16th May 2019 as being void and for a direction to the Applicants to hand over possession to the Official Liquidator. The Applicants thereafter, on 29 th August 2024, filed the captioned Kiran Kawre ::: Uploaded on - 01/12/2025 ::: Downloaded on - 05/12/2025 22:00:43 ::: 6/26 3-IAL-26905-2024.DOC Interim Application seeking ratification of the said Deed of Assignment.
SUBMISSIONS ON BEHALF OF THE OFFICIAL LIQUIDATOR
5. Mr. Khan, Learned Counsel appearing on behalf of the Official Liquidator, at the outset invited my attention to Section 441 of the Companies Act to point out that once an order of winding-up was passed, the winding-up proceedings were deemed to have commenced from the date on which the company petition was presented. He submitted that in the present case, the winding-up petition against Navinon was presented on 3rd November 2001, and the order of winding was passed on 16th December 2005. He thus submitted that the winding-up proceedings were deemed to have commenced on 3 rd November 2001. He then took pains to point out that the Deed of Assignment was executed on 16th May 2019, which was almost eighteen years after the commencement of winding up.
6. Mr. Khan then placed reliance upon Section 536(2) of the Companies Act to point out that any disposition of the property of a company made after the commencement of winding-up is void unless expressly validated by the Court. He submitted that in the facts of the present case, the Deed of Assignment having been entered into well after the commencement of winding up was, by operation of law, void.
7. Mr. Khan, however, fairly pointed out that while Section 536(2) does vest the Court with discretionary power to validate transactions entered into after the commencement of winding-up, such discretion is circumscribed and can be Kiran Kawre ::: Uploaded on - 01/12/2025 ::: Downloaded on - 05/12/2025 22:00:43 ::: 7/26 3-IAL-26905-2024.DOC exercised only in limited circumstances. He submitted that only those transactions which were shown to be (i) in the interest of the company in liquidation, (ii) necessary to enable the company to continue as a going concern, or (iii) entered into in the ordinary course of its business were capable of being ratified. He submitted that any disposition of company property outside these categories must ordinarily be treated as void and incapable of ratification. In support of this submission, he relied upon the decisions of this Court in Sunita Vasudeo Warke v. Official Liquidator 1 and Laxman Yeshwant Prabhudesai v. NRC Ltd.2, from which he pointed out that this Court had emphasised that dispositions of a company's property after the commencement of winding-up were, by default, void. Mr. Khan submitted that these judgments make it clear that validation is the exception, not the norm, and may be granted only when the transaction demonstrably serves the interests of the company or its creditors and does not deplete or prejudice the company's assets.
8. Mr. Khan then placed reliance upon the decision of this Court in Sarigam Containers Pvt. Ltd. v. Magatul Industries Ltd. 3, to submit that although the Court possesses wide discretionary power under Section 536(2) to validate a post- commencement transaction, the burden of seeking such validation rests squarely on the party claiming under the impugned transfer. He submitted that Sarigam Containers clearly lays down that the Applicant seeking ratification must specifically plead and affirmatively establish that the transaction was bona fide, 1 2013 SCC OnLine Bom 59 2 2010 SCC OnLine Bom 434 3 2008 SCC OnLine Bom 490 Kiran Kawre ::: Uploaded on - 01/12/2025 ::: Downloaded on - 05/12/2025 22:00:43 ::: 8/26 3-IAL-26905-2024.DOC duly authorised, effected in the ordinary course of the company's business, and demonstrably beneficial to the company or its creditors. He submitted that unless these foundational facts were distinctly pleaded and supported by cogent evidence, the Court cannot be invited to exercise its discretion under Section 536(2). In the absence of such material, he submitted, the transaction must ordinarily be treated as void, and the question of seeking validation does not arise at all.
9. Mr. Khan then took pains to point out that, in the present case, the Applicants had neither pleaded, much less proved, that the Deed of Assignment was executed in the ordinary course of the business of Navinon or that the same conferred any benefit on Navinon or its creditors. On the contrary, he pointed out Ravindra Palkar, who had executed the Deed of Assignment on behalf of Navinon had in his Affidavit in Reply to the Interim Application, specifically stated that he had acted solely on the representations, instructions, and directions of Atulya Mafatlal, and further affirmed that had he known that Navinon was already under liquidation he would not have executed the Deed of Assignment. He also pointed out that the Affidavit of Ravindra Palkar expressly affirmed the fact that no consideration from the Deed of Assignment was paid to Navinon. Mr. Khan thus submitted that on this ground alone, the question of ratifying such a transaction under Section 536(2) did not arise.
10. Mr. Khan further pointed out that though the Deed of Assignment recorded that the consideration for the transfer was rupees one crore, not a single rupee had been received by Navinon, as confirmed by Ravindra Palkar. He pointed out from the Deed of Assignment that the consideration was to be paid Kiran Kawre ::: Uploaded on - 01/12/2025 ::: Downloaded on - 05/12/2025 22:00:43 ::: 9/26 3-IAL-26905-2024.DOC to the Assignor, i.e., Navinon, however the same was allegedly paid as follows -
(i) Rs. 29,93,039 to CIDCO (ii) Rs. 40,00,000 to Mr. R.M. Rai (alleged to be a decree holder against the Navinon) (iii) Rs. 19,80,000 to alleged members of the workers union and (iv) Rs. 10,26,961 was appropriated by Ravindra Palkar against alleged arrears of his salary for a period up to March 2019.
11. Mr. Khan then submitted that the execution of the said Deed of Assignment was clearly fraudulent. He first pointed out that the Power of Attorney dated 17th February 2005, which was said to have been issued pursuant to a Board resolution was unregistered, and authorised both Manohar Sankhe and Ravindra Palkar. He then pointed out that in 2017 Manohar Sankhe had purportedly relinquished his authority in favour of Ravindra Palkar by a Power of Attorney dated on 12 th October 2017 which was registered and based on which Ravindra Palkar had executed the Deed of Assignment. He submitted that this conduct smacked of malafides and fraud since the first Power of Attorney was unregistered and of no legal force, even assuming the board resolution was valid. He submitted that it was to overcome this patent illegality that the second power of attorney was executed and registered even assuming Manohar Sankhe could have delegated his powers to Ravindra Palkar.
12. Mr. Khan then submitted that neither delay nor inaction on the part of the Official Liquidator could form the basis for seeking validation of a transaction that is otherwise void under Section 536(2), as held by this Court in Laxman Yeshwant Prabhudesai v. NRC Ltd. He submitted that if alienations made post commencement of winding up were to be validated on such grounds, the same would effectively amount to rewarding the misconduct or irregularities of the Kiran Kawre ::: Uploaded on - 01/12/2025 ::: Downloaded on - 05/12/2025 22:00:43 ::: 10/26 3-IAL-26905-2024.DOC erstwhile directors of a company that has already been ordered to be wound up. He also placed reliance on the judgement of this Court in BIFR v. Hindustan Transmission Products Ltd.4, to point out that neither the honesty or good faith of the transferee nor the absence of any direct involvement in impropriety is, by itself, sufficient to justify ratification. He pointed out that this Court in that case emphasised that validation under Section 536(2) can be granted only when the transaction demonstrably serves the interests of the company in liquidation or its creditors, not merely because the transferee had acted innocently or without knowledge of the winding-up proceedings. Mr. Khan thus submitted that the statutory presumption of voidness cannot be displaced merely on the basis of equitable pleas unless the transaction affirmatively meets the strict requirements for validation.
13. Mr. Khan also submitted that the Applicants cannot claim any equity on the basis of the payments allegedly made by them, since firstly, these payments were not made to Navinon, and secondly, all payments in liquidation were required to be made strictly in accordance with Sections 529, 529A, and 530 of the Companies Act. He pointed out that the payments relied upon by the Applicants were, in fact, preferential in nature and contrary to the statutory scheme provided for in the Companies Act. He therefore submitted that if infact any such payments were made, they were made entirely at the Applicants' own risk and cannot form the basis for seeking equitable relief.
14. In conclusion, Mr. Khan submitted that the Applicants, in collusion with Atulya Mafatlal and Ravindra Palkar, had misappropriated a valuable asset of 4 2012 SCC OnLine 1294 Kiran Kawre ::: Uploaded on - 01/12/2025 ::: Downloaded on - 05/12/2025 22:00:43 ::: 11/26 3-IAL-26905-2024.DOC Navinon to the detriment of creditors and workmen. He submitted that a case for ratification had been made out, and the Deed must be declared void, and possession consequently be handed over to the Official Liquidator . SUBMISSIONS ON BEHALF OF THE APPLICANTS
15. Mr. Shah, Learned Counsel appearing on behalf of the Applicants, in the captioned Interim Application, essentially submitted that the Interim Application be allowed since: (A) the Applicants were bona fide purchasers for value without notice of the order of winding up; alternatively, (B) the said transfer was from the ostensible owner, and thus the Applicants were entitled to the benefit of Section 41 of the Transfer of Properties Act, 1882, and Section 19(b) of the Specific Relief Act, 1963. He submitted that in the event the Court was not inclined to ratify the said transfer, then (C) the Applicants were entitled to be restituted for the amounts spent by them in terms of Section 33 of the Specific Relief Act.
16. Mr. Shah submitted that at the time when the Deed of Assignment was entered into, the Applicants were entirely unaware of the fact that a winding-up order had been passed against Navinon. He pointed out that though the winding-up order was passed in the year 2005, there was no indication that the said property was in the possession of the Official Liquidator or that the said property did not belong to Navinon. In support of his contention he submitted that (i) there were no security guards deployed to safeguard the said property nor was there any signage or notice displayed at the said property to indicate Kiran Kawre ::: Uploaded on - 01/12/2025 ::: Downloaded on - 05/12/2025 22:00:43 ::: 12/26 3-IAL-26905-2024.DOC that the same was in the possession of the liquidator or that Navinon was in liquidation; (ii) that the said property came to be transferred to the name of Navinon only on 5th April 2019 until which time it stood in the name of Indian Dyestuff, i.e. Navinon's former name; (iii) no response was received by the Applicants to the public notice issued by them on 16th November 2017; (iv) CIDCO continued to accept payments made by the Applicants towards service charges and water charges; (v) CIDCO also issued an NOC for assignment in favour of the Applicants; (vi) on 29th April 2022, MIDC granted the Applicants' permission for demolition of the existing building; (vii) on 14th July 2022, MIDC, i.e., who was the original owner of the said property, approved the sanctioned plans; and (viii) on 22nd April 2024, the Applicants were issued an occupation certificate by MIDC.
17. Mr. Shah submitted that it was only on 13th January 2023, when the Official Liquidator visited the said property, that the Applicants became aware of the winding-up order. He therefore contended that the Applicants were bona fide purchasers for value and thus could not be divested of the rights validly acquired under the Deed of Assignment. In support of this contention, he relied upon the decision of the Hon'ble Supreme Court in the case of Crystal Developers v. Asha Lata Ghosh 5 and pointed out that transferees who act in good faith, for valuable consideration, and without notice of any infirmity in title, are entitled to equitable protection. He submitted that the Applicants fell squarely within this category of purchasers, having entered into the Deed of Assignment 5 2004 SCC OnLIne SC 1262 Kiran Kawre ::: Uploaded on - 01/12/2025 ::: Downloaded on - 05/12/2025 22:00:43 ::: 13/26 3-IAL-26905-2024.DOC after conducting due diligence and without any knowledge of the winding-up proceedings.
18. Mr. Shah then placed reliance upon the decision of this Court in S.P. Khanna v. S.N. Ghosh6 to contend that where a transaction is shown to be bona fide, for fair and adequate consideration, and demonstrably in the interest of the company against which a winding-up order has been passed, the Court may exercise its discretionary jurisdiction under Section 536(2) of the Companies Act to validate such a transaction, even if it was entered into after the commencement of winding-up proceedings. He submitted that the ratio of S.P. Khanna recognises that the power under Section 536(2) is fundamentally equitable in nature and is intended to prevent injustice, particularly where the transferee has acted honestly and the transaction does not prejudice the company or its creditors. Mr. Shah submitted that the present case squarely falls within the ratio of the judgement in the case of S.P. Khanna since, the Applicants had acted in good faith and had paid an amount exceeding the market value of the property, thereby conferring a clear benefit on the company in liquidation. He submitted that the discretion of this Court under Section 536(2) is not confined only to the matters mentioned in Sunita Vasudeo Warke v. Official Liquidator, Laxman Yeshwant Prabhudesai v. NRC Ltd., or Sarigam Containers Pvt. Ltd. v. Magatul Industries Ltd., were only illustrative in nature.
19. Mr. Shah then, in the alternative, submitted that the transfer in favour of the Applicants was effected by Ravindra Palkar who, on the face of the record, appeared to possess full authority to deal with the property and thus an 6 1975 SCC OnLine Bom 263 Kiran Kawre ::: Uploaded on - 01/12/2025 ::: Downloaded on - 05/12/2025 22:00:43 ::: 14/26 3-IAL-26905-2024.DOC ostensible owner. In support of this contention he placed reliance upon (i) the Board Resolution of Navinon dated 14th February 2005; (ii) the Power of Attorney dated 17th February 2005 executed in favour of both Manohar Sankhe and Ravindra Palkar; and (iii) the registered Power of Attorney dated 26th September 2017, by which Manohar Sankhe delegated his powers exclusively to Ravindra Palkar. He submitted that the Applicants having exercised due diligence, acted in good faith and having paid a consideration of Rupees One crore which, was utilised for the benefit of Navinon were entitled to invoke the protection afforded by Section 41 of the Transfer of Properties Act, 1882. In support of his contention he placed reliance upon the decision of the Hon'ble Supreme Court in Duni Chand v. Vikram Singh & Ors. 7, to point out that a transferee who acts in good faith, after exercising due diligence, is protected when the transferor is the ostensible owner. Mr. Shah submitted that the Applicants in the present case satisfied each of these requirements and were thus entitled to such protection.
20. Mr. Shah then submitted that, in the event this Court was not inclined to ratify the Deed of Assignment, then Applicants would have to be restituted to the position they occupied prior to its execution. He submitted that, in such an eventuality, the Official Liquidator would have to reimburse the Applicants not only with the entire consideration amount paid under the Deed of Assignment but also all amounts expended by the Applicants towards arrears, statutory dues, and other liabilities relating to the subject land. In support of this submission, he placed reliance upon the decision of this Court in Nimesh K. Thakkar & Ors. v.
7 2024 SCC OnLine SC 1702
Kiran Kawre
::: Uploaded on - 01/12/2025 ::: Downloaded on - 05/12/2025 22:00:43 :::
15/26 3-IAL-26905-2024.DOC
Official Liquidator & Ors.8, to point out that this Court had recognised that a bona fide transferee was entitled to restitution of amounts paid in furtherance of a transaction that is subsequently avoided, particularly where the company in liquidation or its creditors have benefited from such payments. He submitted that since the Applicants had paid valuable consideration and discharged substantial liabilities of Navinon, the Applicants were entitled to be restituted for all the amounts spent in the event the transfer was held to be invalid.
21. Mr. Shah also placed reliance upon the judgment of the Hon'ble Supreme Court in Kuju Collieries Ltd. v. Jharkhand Mines Ltd. 9, to point out that when an agreement is void, no rights can flow from it and any person who has received an advantage under such a void agreement is bound, under the principles of restitution, to restore that advantage or compensate the person from whom it was received. He submitted that the underlying rationale of Kuju Collieries is that even where a transaction is void and incapable of enforcement, equity mandates that the party who has benefited cannot retain such benefit to the detriment of the other party. Applying this principle to the present case, Mr. Shah submitted that if the Deed of Assignment was held to be void, the Applicants would nonetheless be entitled to a full restitution of all amounts paid and expended by them, whether by way of consideration or discharge of statutory dues of Navinon since Navinon and its creditors had derived benefit from those payments.
8 1989 SCC OnLine SC 276
9 1974 SCC OnLine SC 224
Kiran Kawre
::: Uploaded on - 01/12/2025 ::: Downloaded on - 05/12/2025 22:00:43 :::
16/26 3-IAL-26905-2024.DOC
22. Mr. Shah then placed reliance upon the decision of this Court in Helbon Engineers Pvt. Ltd. v. Ferral Anant Machinery Manufacturers Pvt. Ltd. & Anr.10 to point out that this Court has, in appropriate circumstances, has exercised its discretionary jurisdiction under Section 536(2) to validate a transfer of a company's property executed after the commencement of winding-up. He submitted that in Helbon Engineers, this Court had recognised that the object of Section 536(2) was not to invalidate all post-commencement transactions mechanically but to prevent prejudice to the company and its creditors. He pointed out in the case of Helbon Engineers the Court found that the impugned transfer had been effected bona fide, for fair value, and in a manner that did not jeopardise the interests of the company in liquidation and that the transferee therein and accordingly ratified the transfer notwithstanding that it took place after the winding-up order. Mr. Shah submitted that the ratio of Helbon Engineers clearly illustrates that Section 536(2) vests the Court with a wide equitable discretion to protect genuine and beneficial transactions, and that the power is intended to be exercised to prevent injustice rather than to penalise bona fide parties. He therefore submitted that the present case, being one where the Applicants had acted in good faith and paid valuable consideration which was utilised for the benefit of Navinon and its creditors, fell squarely within the same equitable principles recognised in Helbon Engineers and would therefore warrant similar validation.
10 2024 SCC OnLine Bom 2134
Kiran Kawre
::: Uploaded on - 01/12/2025 ::: Downloaded on - 05/12/2025 22:00:43 :::
17/26 3-IAL-26905-2024.DOC
SUBMISSIONS ON BEHALF OF THE OFFICIAL LIQUIDATOR IN REJOINDER
23. Mr. Khan submitted that the Applicants contention that the Deed of Assignment was a bona fide transfer was plainly unstateable since the Deed itself inter alia recorded, that that the subject land was neither included in nor subject to any liquidation proceedings and further that the Applicants had accepted the assignment of the leasehold rights strictly on an " as is, where is" basis. He thus submitted that the question of the Applicants now contending that they were unaware of any liquidation proceedings or claiming any equities did not arise.
24. Mr. Khan did not dispute that the power of ratification under Section 536(2) of the Companies Act was discretionary in nature. He clarified, however, that the very object of conferring such discretion on the Company Court was limited and to be exercised only to prevent the business and affairs of a company from coming to a complete standstill upon the presentation of a winding-up petition. Section 536(2), he submitted, was intended to protect bona fide commercial transactions necessary for the continued functioning of the company and not to validate transfers that may otherwise prejudice the body of creditors or undermine the winding-up process. Mr. Khan also did not dispute that the parameters laid down by this Court in the decisions of Sunita Vasudeo Warke and Laxman Yeshwant Prabhudesai were illustrative and not exhaustive but submitted that the same underscored an important principle, i.e., that the discretion under Section 536(2) must be exercised with the utmost caution and circumspection and only in cases where the equities overwhelmingly justify such validation. He submitted that the facts of the present case being gross Kiran Kawre ::: Uploaded on - 01/12/2025 ::: Downloaded on - 05/12/2025 22:00:43 ::: 18/26 3-IAL-26905-2024.DOC would not satisfy these considerations, either on the touchstone of bona fides or on the requirement of demonstrating that the impugned transaction was in the interest of the company or its creditors. He therefore submitted that, on the facts of the present matter, this Court ought not to invoke its discretionary power under Section 536(2) to ratify the transaction in question.
25. Mr. Khan submitted that the Applicants' reliance on Section 41 of the Transfer of Property Act, 1882, was also entirely misconceived. He pointed out that the Interim Application did not contain a single averment with respect to Section 41, nor were any of the foundational facts necessary for invoking Section 41 of the Transfer of Property Act, 1882, set out in the Interim Application. Mr. Khan placed reliance upon the decision of Hon'ble Supreme Court in the case of Duni Chand, to point out that the Hon'ble Supreme Court had held that for Section 41 to apply, the transferee must specifically plead and prove that the transferee had taken reasonable care to ascertain the transferor's authority to transfer the property in question. He submitted that Section 41 operates only where the real owner consents to such transfer and thus creates an estoppel. In the facts of the present case, he pointed out that the Official Liquidator was merely a statutory custodian of the said property and not the owner. He submitted that it was well settled that waiver or acquiescence requires a positive act that would reasonably mislead a third party. Mr. Khan placed reliance upon the decision in the case of Superintendent of Taxes, Dhubri v. Onkarmal Nathmal Trust11 to point out that estoppel cannot be inferred against a statutory authority.
11 1975 SCC OnLine SC 186
Kiran Kawre
::: Uploaded on - 01/12/2025 ::: Downloaded on - 05/12/2025 22:00:43 :::
19/26 3-IAL-26905-2024.DOC
26. Mr. Khan, then in dealing with the judgements relied upon by Mr. Shah, submitted that the Applicants' reliance on each of those decisions was wholly misplaced and that none of them had any application to the facts of the present case. He pointed out that the decision in Nimesh K. Thakkar categorically holds that persons entering into transactions with a company after the commencement of winding-up proceedings stand on the same footing as ordinary creditors and are not entitled to any priority over other creditors, nor can they claim restitution but are required to lodge any claim with the Official Liquidator. Similarly, the decision in Crystal Developers would be of no assistance to the Applicants, as it was rendered in the context of revocation of probate and bears no relevance to proceedings under Section 536(2) of the Companies Act. Mr. Khan then also pointed out that the decision in the case of S.P. Khanna, merely reiterates the broad equitable considerations that may apply to bona fide transactions entered into after a winding-up order is passed and does not, in any manner dilute, qualify, or override the specific statutory mandate under Section 536(2), which declares that any disposition of the company's property made after the commencement of winding-up proceedings is void.
27. Mr. Khan then also distinguished the decision of this Court in the case of Helbon Engineering Pvt. Ltd. by pointing out that, unlike the present case, in the case of Helbon Engineering Pvt. Ltd. there were no creditors or employees who had any outstanding claims against the company in question. He submitted that the outstanding claims against Navinon were well in excess of the consideration which was stated to have been paid by the Applicants in the present case. He also pointed out that the decision in the case of Kuju Collieries was also equally Kiran Kawre ::: Uploaded on - 01/12/2025 ::: Downloaded on - 05/12/2025 22:00:43 ::: 20/26 3-IAL-26905-2024.DOC misplaced. He submitted that while the general principle that benefits received under a void agreement must be restored was not in dispute, he contended that this principle had no application in the present context since the Companies Act was a self-contained and special statute that prescribed a specific mechanism for prioritising and adjudicating all claims made against a company in liquidation. He thus submitted that the general principles for restitution cannot be invoked to bypass or dilute the statutory scheme embodied in the Companies Act.
FINDINGS AND REASONS
28. After hearing Learned Counsel for the parties and the caselaw which have been relied upon, I am satisfied that the question of ratifying the Deed of Assignment does not arise, for the following reasons:
A. Section 441(2) of the Companies Act, 1956, makes clear that the winding up of a company is deemed to have commenced from the date of presentation of a winding-up petition, which in the facts of the present case was admittedly on 3rd November 2001. The Deed of Assignment was executed on 16th May 2019, which is nearly eighteen years after the commencement of winding up. B. Section 536(2) of the Companies Act unequivocally provides that any disposition of a company's property made after the commencement of winding up is void, unless the Court specifically directs otherwise. The provision is mandatory, and the power of validation conferred Kiran Kawre ::: Uploaded on - 01/12/2025 ::: Downloaded on - 05/12/2025 22:00:43 ::: 21/26 3-IAL-26905-2024.DOC upon the Court is an exceptional one, as is clear from the decisions in the case of Sunita Vasudeo Warke v. Official Liquidator , Laxman Yeshwant Prabhudesai v. NRC Ltd. , and Sarigam Containers Pvt. Ltd. v. Magatul Industries Ltd. Thus the discretion vested in the Court under Section 536(2) of the Companies Act is one which is to be exercised sparingly and only where the transferee clearly establishes that the transaction was bona fide, effected in the ordinary course of the company's business, or was demonstrably beneficial to the company or its creditors or in those circumstances where no possible prejudice would be caused by validating such a transaction. These decisions clearly enunciate that the Official Liquidator's delay or inaction, the transferee's good faith, or private dealings without the Liquidator's knowledge cannot displace the statutory presumption of voidness. Such factors alone cannot justify the disposition of a company's property after the commencement of winding-up proceedings against the company.
C. Crucially, in the present case the Applicants have neither pleaded nor demonstrated that the transaction in question was in the ordinary course of business or was in any manner beneficial to Navinon or its creditors. On the contrary, the material on record makes clear that the Deed of Assignment was executed eighteen years after the commencement of winding up and was wholly outside the ordinary course of business of Navion. Further, not a single rupee from the consideration which is stated to have been paid by the Applicants was Kiran Kawre ::: Uploaded on - 01/12/2025 ::: Downloaded on - 05/12/2025 22:00:43 ::: 22/26 3-IAL-26905-2024.DOC received by Navinon. Thus, neither Navinon nor its creditors received any benefit from the said transaction. Equally crucial is the fact that Ravindra Palkar has, in his Affidavit in Reply to the Interim Application (L) No. 26905 of 2024 , unequivocally stated that he (i) executed the Deed of Assignment under the instructions of Atulya Mafatlal (ii) was unaware of the fact that a winding-up order had been passed against Navinon and (iii) had he been aware that Navinon was under liquidation, he would not have executed the Deed of Assignment.
D. The execution of the Deed of Assignment is patently fraudulent and entirely lacking in bona fides. The transaction was effected eighteen years after commencement of winding-up, on the strength of powers of attorney that were themselves legally ineffectual. The 2005 Power of Attorney relied upon was unregistered and therefore incapable of authorising any transfer of immovable property, and the subsequent 2017 Power of Attorney purportedly executed by Manohar Sankhe in favour of Ravindra Palkar was equally invalid, since the foundation of Manohar Sankhe's authority was the 2005 Power of Attorney, even assuming Manohar Sankhe could delegate his authority to Ravindra Palkar without any ratification from Navinon. Notably, Ravindra Palkar executed the Deed of Assignment on behalf of Navinon by representing, falsely, that the property was not subject to liquidation. No consideration was paid to Navinon, instead, the amounts were diverted to third parties and to Ravindra Palkar personally. Thus, the Kiran Kawre ::: Uploaded on - 01/12/2025 ::: Downloaded on - 05/12/2025 22:00:43 ::: 23/26 3-IAL-26905-2024.DOC transaction conferred no benefit whatsoever on Navinon or its creditors and was plainly a fraudulent attempt to misappropriate its assets.
E. The Applicants' reliance on Section 41 of the Transfer of Property Act, 1882, is entirely misconceived. To begin with, the Interim Application contains no pleadings setting out the foundational facts necessary to invoke Section 41. Moreover, Section 41 applies only where the real owner, by consent or conduct, enables another to hold himself out as the ostensible owner. In the present case, the Official Liquidator is not the real owner of the property but merely a statutory custodian of the company's assets. Consequently, the doctrine of ostensible ownership has no application to these facts, all the more so when the Applicants have not even asserted such a case in their pleadings. F. The plea for restitution is equally untenable. As held by this Court in the case of Nimesh K. Thakkar, persons entering into transactions after commencement of winding-up stand on par with ordinary unsecured creditors and must lodge their claim before the Official Liquidator. They are not entitled to any special equity or priority on the ground that the transaction has been avoided. The Companies Act is a complete code governing distribution of the company's assets through Sections 529, 529A, and 530. The Court cannot order restitution in a manner that is contrary to the scheme for payment under the provisions of the Companies Act. Reliance upon the decision of the Hon'ble Supreme Court in the case of Kuju Collieries Kiran Kawre ::: Uploaded on - 01/12/2025 ::: Downloaded on - 05/12/2025 22:00:43 ::: 24/26 3-IAL-26905-2024.DOC Ltd. is entirely inapposite since it was rendered in the context of general principles relating to contract and not in the context of winding-up, where the Companies Act lays down the scheme for adjudication and distribution of claims.
G. The reliance on the decisions of S.P. Khanna as well as Helbon Engineers Pvt. Ltd. is misplaced. The decision in S.P. Khanna does not dilute the mandatory nature of Section 536(2) nor expand the scope of the Court's discretion. It merely recognises that validation may be granted in exceptional cases where the transaction is demonstrably beneficial to the company in question. As already noted in paragraph (26) above, such is not the case here. Especially the decision in the case of Helbon Engineers Pvt. Ltd. would not apply to the present case, since in the said case, the Court had exercised the power u/s. 536(2) since the company in liquidation had no outstanding creditors or workmen's dues, the impugned transfer was bona fide and did not prejudice the company, its stakeholders, or the winding-up process and, infact, facilitated the company's affairs without jeopardising liquidation.
29. For all these reasons, the transaction embodied in the Deed of Assignment dated 16 May 2019 is void under Section 536(2) and is not a fit case for validation. The Applicants have neither established any statutory ground for ratification nor shown that the transaction promoted the interests of the Company or its creditors.
Kiran Kawre
::: Uploaded on - 01/12/2025 ::: Downloaded on - 05/12/2025 22:00:43 :::
25/26 3-IAL-26905-2024.DOC
30. The Applicants' remedy, if any, lies in filing a claim before the Official Liquidator, which shall be adjudicated in accordance with law and the priorities prescribed under the Companies Act.
31. Accordingly, the OLR is liable to be allowed, and the Interim Application seeking ratification of the impugned Deed of Assignment is liable to be dismissed.
ORDER
32. In view of the foregoing discussion and for the reasons recorded hereinabove, the following order is passed:
(i) The Official Liquidator's Report dated 15 February 2023 is allowed in terms of prayer clauses (a) and (b) which read thus:
"a) In view of para (12), above, whether this Hon'ble Court may be pleased to declare the purported transfer of the immovale property of the company (In Liqn) situated at House bearing no.13, Tarapur Industrial Area, Boisar Taluka, District Palghar to Mr. Zulfikar Khoja and Mr. Nilesh I Ponda by way of Deed of Assignment dated 16/05/2019 as void.
b) In view of para (13) above, whether this Hon'ble Court may be pleased to direct Mr. Zulfikar Khoja & Mr. Naresh I Ponda to stop the construction work on the above mentioned property of the company (In Liqn.), to vacate and handover the peaceful possession of the property of the company (In Liqn.) occupied by them within 7 days to the Official Liquidator, High Court, Bombay."
(ii) Interim Application (L) No. 26905 of 2024 is dismissed.
(iii) The Applicants are at liberty to lodge their claim, if any, before the Official Liquidator in accordance with law. Any such claim Kiran Kawre ::: Uploaded on - 01/12/2025 ::: Downloaded on - 05/12/2025 22:00:43 ::: 26/26 3-IAL-26905-2024.DOC shall be adjudicated by the Official Liquidator strictly in terms of the priorities and statutory scheme contained in Sections 529, 529A, and 530 of the Companies Act, 1956. Nothing in this order shall be construed as an expression of opinion on the merits of such a claim.
(iv) In the facts and circumstances of the case, there shall be no order as to costs.
(v) All pending applications, if any, stand disposed of.
33. At this stage, Ms. Sneha Phene, learned counsel for the Applicants, sought a stay of this order. The request was opposed by Mr. Khan, who submitted that the operation of this order not be stayed since the same may imperil the said property, as the Applicants could then deal with the same. He, however, submitted that insofar as handing over possession of the property in question was concerned, the Applicants may hand over possession after a period of four weeks. Hence, there shall be a stay in terms of prayer clause (b) for a period of four weeks from the date on which a copy of this order is uploaded.
(ARIF S. DOCTOR, J.) Kiran Kawre ::: Uploaded on - 01/12/2025 ::: Downloaded on - 05/12/2025 22:00:43 :::