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 3, Cited by 2]

National Company Law Appellate Tribunal

Mamatha vs Amb Infrabuild Pvt. Ltd. & Ors on 30 November, 2018

                                                   1


      NATIONAL COMPANY LAW APPELLATE TRIBUNAL, NEW DELHI

                Company Appeal (AT) (Insolvency) No. 155 of 2018

(Arising out of Order dated 12th March, 2018 passed by the Adjudicating
Authority (National Company Law Tribunal), New Delhi Bench, New Delhi, in
CP (IB)-608(ND)/2017)

IN THE MATTER OF:

Mrs. Mamatha                                                              ...Appellant

Vs

AMB Infrabuild Pvt. Ltd. & Ors.                                        ....Respondents

Present:

  For Appellant:                 Mr. Chayan Sarkar, Advocate.

 For Respondents:                Mr. Neeraj Jain, Mr. Gautam Singh, Mr. Anupam
                                 Mishra and Mr. Sunil Rawat, Advocates for R-1.

                                 Mr. Joel and Mr. Prateek Yadav, Advocates for R-
                                 2.



                                 J   U    D    G       M   E   N   T



SUDHANSU JYOTI MUKHOPADHAYA, J.

The Appellant, allottee of Real Estate, filed an application under Section 7 of the Insolvency and Bankruptcy Code, 2016 ('I&B Code' for short) for initiation of 'Corporate Insolvency Resolution Process' jointly against 1st and 2nd Respondents- ('Corporate Debtor'). The Adjudicating Authority (National Company Law Tribunal), New Delhi Bench, New Delhi, rejected the application by impugned order dated 12th March, 2018 on the ground that the application under Section 7 of the 'I&B Code' cannot be filed jointly against the two 'Corporate Debtors', with following observations:

Company Appeal (AT) (Insolvency) No. 155 of 2018 2 "9. Submissions made by the Ld. Counsel appearing for Corporate Debtor No.1 merit consideration. The present petition suffers from several infirmities. The payment is alleged to be made to Corporate Debtor No.2 while Insolvency Resolution Process is sought to initiated against Corporate Debtor No.1 and 2. There is no provision under the Code where a petition for Insolvency Resolution Process can be initiated against two Corporate Debtors who have collaborated for a Joint Venture. Even otherwise, it is seen that this petition does not adhere to the format required under the Code. The financial creditor is bound to name the Insolvency Resolution Professional which they have not done in the present petition. This is a clear infirmity of the requirements of Clause 3 of Sub Section 3 of Section 7 of the Code."

2. The question arises for consideration in this appeal is whether the application under Section 9 is jointly maintainable against 1st and 2nd Respondents ('Corporate Debtors') or not?

3. While according to the Appellant, it is maintainable in the facts and circumstances of the case, according to the Respondents, it is not maintainable as no joint petition can be filed against two 'Corporate Debtors' and as per Memorandum of Understanding dated 20th June, 2014 Company Appeal (AT) (Insolvency) No. 155 of 2018 3 relied upon by the Appellant, one of them the 'Corporate Debtor' (No.1) is not a party.

4. For determination of the issue, it is desirable to notice the relevant fact as discussed below:

5. 'AMB Infrabuild Pvt. Ltd.'- (1st Respondent), a Company registered under the Companies Act, 1956 and 'Earth Galleria Pvt. Ltd.'- (2nd Respondent), another Company registered under the Companies Act, 1956, entered into 'Collaboration Agreement' on 3rd May, 2013, for development of a piece of land as mentioned therein, 'AMB Infrabuild Pvt. Ltd.'- (1st Respondent) herein called as 'Owner' of the land and Earth Galleria Pvt. Ltd.'- (2nd Respondent) as 'Developer', relevant portion of which reads as follows:

"COLLABORATION AGREEMENT THIS AGREEMENT OF COLLABORATION is executed at Gurgaon on this 03rd day of May, 2013 BETWEEN AMB Infrabuild Pvt. Ltd., having its office at D-62, Defence Colony, Ground Floor, New Delhi through its Director Mr. Manoj Sethi duly empowered to enter into and execute this agreement vide resolution dated 30-04-2013 passed by Board of Directors of the said company (hereinafter called the "OWNER" which expression unless repugnant or opposed to the context thereof includes its successors, Company Appeal (AT) (Insolvency) No. 155 of 2018 4 representatives, nominees and permitted assigns etc.) the party of the FIRST PART.
AND Earth Galleria Private Limited., a company incorporated under the Companies Act, 1956 having its office at 26, First Floor, Pusa Road, New Delhi- 110005 though its Director Shri Avdesh Kumar Goel who has been empowered to execute this agreement vide Board Resolution dated 23-03- 2013 (hereinafter called the "DEVELOPER" which expression unless repugnant or opposed in the context thereof includes its successors, representatives, nominees and permitted assigns etc.) the party of the SECOND PART. Both the OWNER and the DEVELOPER are collectively referred to as the "Parties" and individually referred to as the "Party".
xxx xxx xxx AND WHEREAS the DEVELOPER after due diligence and verifying the Documents/ revenue records including the above letter of intent dated 01.12.2012. The owner has transfer their rights to Developer, to undertake planning, desiging, construction, development, selling and marketing of the Project on the said Land with its own resources and to collect and receive sales consideration as per the terms of this agreement and utilize the same in manner stated in this contract. The DEVELOPER has further agreed to underyake Company Appeal (AT) (Insolvency) No. 155 of 2018 5 the development of the Said Land on the terms and conditions mentioned in this contract. Accordingly, the instant contract has been executed between the parties in respect of said Land. The DEVELOPER has received to undertake the development of a Commercial Complex on collaboration basis on the said land at DEVELOPER'S expense and to share the saleable area as mentioned hereunder amongst themselves (hereinafter referred to as "said Colony/Complex/Project").
NOW THEREFORE, THESE PRESENTS WITNESS and it is hereby referred declared and covenanted and recorded by and between the parties as under:-
1. That the subject matter of this collaboration agreement between the OWNER and the DEVELOPER is the said land admeasuring 83 Kanals 10 Marlas (10.4375 acres) situated in revenue estate of Hayatpur, Tehsil & District Gurgaon for utilizing the same for construction and development of the same as a Commercial Complex by the DEVELOPER. The aforesaid letter of intent has been granted by Town And Country Planning Department, Haryana, Chandigarh pertaining to land measuring 83 Kanals 10 Marlas referred to above.
xxx xxx xxx Company Appeal (AT) (Insolvency) No. 155 of 2018 6
9. That the OWNER through this agreement shall devolve all necessary rights and entitlements on the Developer to build upon the said land proposed Commercial Complex in accordance with the terms of this agreement and to own as property belonging to the DEVELOPER or dispose of the whole of its share of the built up area of the said Commercial Complex as provided herein with proportionate share in the land underneath the said Commercial Complex as also the right to use the common areas and common facilities (hereinafter called the DEVELOPER'S ALLOCATION). The Owner hereby agrees and acknowledges that such power of attorneys has been granted for consideration, the receipt and sufficiency of which is acknowledged hereby, and for all intents and purposes shall be irrevocable so long as DEVELOPER abides by covenants incorporated in this contract and fulfill its obligations, it is further admitted by the OWNER that the attorney referred to above has been executed/registered in Company Appeal (AT) (Insolvency) No. 155 of 2018 7 accordance with Section 202 of the Indian Contract Act, 1872. That the irrevocable registered general power of attorney given to the DEVELOPER for obtaining sanction of site plans and for obtaining all such approvals as may be required to be obtained from any authority for the purpose of raising construction and sale of areas forming part of its allocation, including right to execute application form, Space- Buyer Agreement, sale deed/ conveyance deed as other document as enumerated in this agreement. The Power of Attorney shall also authorize the DEVELOPER to discharge its part of the obligations under this collaboration agreement and to let out/ sell the constructed/ unconstructed and/or developed/ undeveloped portions of the Project. The Power of Attorney shall also authorize, the DEVELOPER to exercise all rights under this Collaboration Agreement.-
10. That it has been mutually agreed between the parties that the DEVELOPER deed(s) in respect of area forming part of the project in phases and shall deliver Company Appeal (AT) (Insolvency) No. 155 of 2018 8 physical possession thereof in favour of prospective purchasers only after offering/ delivering physical possession of the allocation of the OWNER. It has further been agreed between the parties that in case the DEVELOPER proceeds to undertake the implementation of the project in phases, in that event the DEVELOPER shall be entitled to deliver physical possession and/or to execute and register sale deed(s) of the executed portions of the project after offering/ delivering physical possession of the proportionate allocation of the OWNER in the executed portion of the project.
                                xxx                       xxx                       xxx

                                55.     Developer         shall    be    entitled     to

advertise the said Project in electronic and printed media as well as by distributing pamphlets, brochures, publishing advertisement in newspapers, magazines etc. by putting sign-boards, neon-signs on the said Project, and other places, in any manner as Developer may deem fit and proper and thus it shall be entitled to create Company Appeal (AT) (Insolvency) No. 155 of 2018 9 awareness about the Commercial Project and to invite buyers, customers and brokers to the site. The marketing/advertisement costs shall be borne by the Developer. It is further agreed that all the advertisements got published by the DEVELOPER for the project specifically state that the project is being developed by the DEVELOPER as a joint venture project within the OWNER. The name of the OWNER shall be displayed in the advertisement by a font not less than half the size of the name of DEVELOPER mentioned in the advertisement referred to above. The OWNER shall not be entitled to undertake advertisements in any form for example printed or electronic or mobile media. The DEVELOPER shall be bound to ensure it shall not proceed to infringe the conditions of licence or any rule, bye law or directive of any statutory authority."

6. Thereafter, a Memorandum of Understanding was reached on 20th June, 2014 between 'Earth Infrastructure Ltd.'- (Developer) and the Appellant- Mrs. Mamtha in respect to booking of CINEPLEX (1 Screen) for which a sale consideration of Rs. 3,00,00,000/- (Rupees Three Crores Only) Company Appeal (AT) (Insolvency) No. 155 of 2018 10 and advance of Rs. 5,00,000/- (Rupees Five Lakh Only) was paid in terms of the said agreement, relevant of which reads as follows:-

Company Appeal (AT) (Insolvency) No. 155 of 2018 11 Company Appeal (AT) (Insolvency) No. 155 of 2018 12

7. Details of consideration amount and payment plan has been shown in Annexure-I & II of the aforesaid.

8. The Appellant has also enclosed approval of building plans of Commercial Colony given by Directorate of Town & Country Planning, Haryana to 'AMB Infrabuild Pvt. Ltd.'- (1st Respondent) in respect to the said land on 3rd April, 2014.

Company Appeal (AT) (Insolvency) No. 155 of 2018 13

9. The Appellant has also enclosed a Memorandum of Understanding reached between the Appellant and the Respondents i.e. 'M/s. Earth Galleria Pvt. Ltd.' and 'M/s. AMB Infrabuild Pvt. Ltd.' dated 6th February, 2016. In the said Memorandum of Understanding, the 'Developer' and the 'Land Owner' has been jointly referred to as the "Company", relevant portion of which reads as follows:

Company Appeal (AT) (Insolvency) No. 155 of 2018 14 Company Appeal (AT) (Insolvency) No. 155 of 2018 15

10. From the aforesaid facts, it is clear that the 1st and 2nd Respondents, the 'Developer' and the 'Land Owner' for the purpose of the project has referred to them as the "Company" and the Appellant has been shown as the "Allottee".

11. The 'Collaboration Agreement' dated 3rd May, 2013 reached between the 'Owner of the Land'- 'AMB Infrabuild Pvt. Ltd.' and the 'Developer'- 'Earth Galleria Pvt. Ltd.' shows that the 'Developer' will sell the flats to the extent of its own shares and the 'Land Owner' will sell the developed portion of its own shares. The 'Land Owner' have agreed to make it as a 'Joint Venture Project' and treated the 'Joint Venture Project' for all purpose as evident from Clause 55 of the 'Collaboration Agreement' dated 3rd May, 2013 read with Memorandum of Understanding reached between three allottees, the Appellant and the 1st and 2nd Respondents dated 6th February, 2016.

12. The 'Developer'- 'M/s. Earth Galleria Pvt. Ltd.' having been empowered by 'M/s. AMB Infrabuild Pvt. Ltd.'- ('Land Owner') to advertise the project and for marketing the developed property as a 'Joint Venture Project', in terms with the said 'Collaboration Agreement' on behalf of the joint venture, if the Memorandum of Understanding dated 20th June, 2014 has been reached between the 'Earth Infrastructure Ltd.' and the Appellant- Mrs. Mamtha, the 2nd Respondent cannot take a plea that it is not a signatory to the Memorandum of Understanding dated 20th June, 2014, the 2nd Respondent being represented by 'Earth Infrastructure Ltd.' pursuant to the 'Collaboration Agreement'.

Company Appeal (AT) (Insolvency) No. 155 of 2018 16

13. The Adjudicating Authority has failed to take into consideration the aforesaid facts and wrongly held that the 'Corporate Insolvency Resolution Process' cannot be initiated against the two 'Corporate Debtors'.

14. If the two 'Corporate Debtors' collaborate and form an independent corporate unit entity for developing the land and allotting the premises to its allottee, the application under Section 7 will be maintainable against both of them jointly and not individually against one or other.

15. In such case, both the 'Developer' and the 'Land Owner', if they are corporate should be jointly treated to be one for the purpose of initiation of 'Corporate Insolvency Resolution Process' against them.

16. The Adjudicating Authority having failed to notice the same, we set aside the impugned order dated 12th March, 2018 and remit the case to the Adjudicating Authority, New Delhi Bench, for admission of the case if record is complete, after notice to the parties.

17. Before admission of the case, it will be open to the Respondents to settle the matter and in such case, the Appellant may withdraw the case. The Appeal is allowed with aforesaid observations and directions. No cost.

[Justice S.J. Mukhopadhaya] Chairperson [Justice Bansi Lal Bhat] Member (Judicial) NEW DELHI 30th November, 2018 AR Company Appeal (AT) (Insolvency) No. 155 of 2018