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 33, Cited by 0]

Karnataka High Court

M/S United Breweries (Holdings) ... vs Offilical Liquidator on 16 June, 2025

                                          -1-
                                                        NC: 2025:KHC:22504
                                                        CA No. 434 of 2024
                                                        IN CA No.3 of 2017
                                                      IN COP No.57 of 2012
              HC-KAR




             IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                       DATED THIS THE 16TH DAY OF JUNE, 2025

                                       BEFORE
              THE HON'BLE SMT. JUSTICE LALITHA KANNEGANTI
                        COMPANY APPLICATION NO. 434 OF 2024
                                          IN
                         COMPANY APPLICATION NO. 3 OF 2017

                                          IN
                           COMPANY PETITION NO.57/2012
             BETWEEN:

                M/S UNITED BREWERIES (HOLDINGS) LIMITED
                A PUBLIC LIMITED COMPANY
                IN CORPORATED UNDER THE COMPANIES ACT, 1956
                HAVING ITS REGISTERED OFFICE
                AT 12TH FLOOR, UB TOWER, UB CITY
                NO.24, VITTAL MALLYA ROAD
                BANGALORE-560 001
                REPRESENTED BY ITS AUTHORISED
                SIGNATORY
Digitally       MR.KAUSHIK MAJUMDER
signed by
                                                          ...APPLICANT
MEGHA
MOHAN        AND:
Location:
             1.   OFFICIAL LIQUIDATOR
HIGH COURT
OF                M/S KINGFISHER AIRLINES LIMITED
KARNATAKA         A PUBLIC LIMITED LIABILITY
                  COMPANY INCORPORATED UNDER
                  THE COMPANIES ACT. 1956
                  HAVING ITS REGISTERED OFFICE
                  AT 12TH FLOOR, UB TOWER, LEVEL 12
                  UB CITY, 24, VITTAL MALLYA ROAD
                  BANGALORE-560 001

             2.   IAE INTERNATIONAL AERO ENGINES AG,
                  HOMBURGER AG, PRIME TOWER,
                  HARSTRASSE 201, CH 8005 ZURICH,
                             -2-
                                           NC: 2025:KHC:22504
                                         CA No. 434 of 2024
                                         IN CA No.3 of 2017
                                       IN COP No.57 of 2012
 HC-KAR




     SWITZERLAND AND ITS PRINCIPAL PLACE
     OF BUSINESS AT 628 HEBRON AVENUE,
     SUITE 400, GLASTONBURY,
     CONNECTICUT- 06033, USA
     REPRESENTED BY ITS PRESIDENT

3.   ROLLS ROYCE PLC,
     65, BUCKINGHAM GATE,
     LONDON SW1E 6AT, UNITED KINGDOM
     REPRESENTED BY ITS PRESIDENT

4.   PRATT AND WHITNEY,
     A DIVISION OF UNITED TECHNOLOGIES
     CORPORATION,
     ORGANISED UNDER THE LAWS OF USA
     OFFICE AT 400, MAIN STREET,
     EAST HARTFORD, CONNECTICUT- 06108, USA,
     REPRESENTED BY ITS PRESIDENT

5.   JAPANESE AERO ENGINES CORPORATION,
     A CORPORATION ORGANISED
     UNDER THE LAWS OF JAPAN AND
     HAVING ITS PRINCIPAL PLACE,
     OF BUSINESS AT NO.30, MORI BUILDING,
     2-2, 3-CHROME, TORANOMON, MINATO-KU,
     TOKYO 105-0001, JAPAN.
     REPRESENTED BY ITS PRESIDENT

6.   MTU AERO ENGINES GMBH,
     A CORPORATION ORGANISED UNDER
     THE LAWS OF GERMANY AND HAVING
     ITS PRINCIPAL PLACE OF
     BUSINESS AT DACHAUER STR. 665,
     80995 MUNCHERI, GERMANY,
     REPRESENTED BY ITS DIRECTOR
                                             ...RESPONDENTS
(BY SRI.SHRISHAIL NAVALGUND, ADVOCATE FOR OL
    SRI.PRAMOD NAIR, SENIOR COUNSEL A/W
        SRI.MRINAL SHANKAR
    SRI.DHARMA TEJ KONERU, ADVOCATE FOR R2, R4-R6)

      THIS APPLICATION IS FILED UNDER SECTION 446 (2) (a) &
(b) OF THE COMPANIES ACT, 1956 R/W RULES 6 AND 9 OF THE
COMPANIES (COURT) RULES, 1959, PRAYING TO CONSIDER THE
APPLICATION AND TRANSFER THE EXISTING O.S. VIDE O.S.
                               -3-
                                            NC: 2025:KHC:22504
                                           CA No. 434 of 2024
                                           IN CA No.3 of 2017
                                         IN COP No.57 of 2012
 HC-KAR




NO.6406/2012 AND TO PASS SUCH OTHER OR DIRECTIONS AS IT
MAY DEEM FIT IN THE FACTS AND CIRCUMSTANCES OF THIS
APPLICATION.

      THIS APPLICATION HAVING BEEN HEARD AND RESERVED ON
20.03.2025, COMING ON FOR PRONOUNCEMENT OF ORDER THIS
DAY, THE COURT PRONOUNCED THE FOLLOWING:

CORAM:     HON'BLE SMT. JUSTICE LALITHA KANNEGANTI


                         CAV ORDER


      The Official Liquidator has filed C.A.No.434/2024 in

C.A.No.3/2017 in COP No.57/2012 & others seeking following

reliefs:


    a)     To be pleased to consider this application and
           transfer the existing Original Suit vide O.S 6406
           of 2012 to this Hon'ble Court.

                             And

     b)    to pass such orders or directions as it may
           deem fit in the facts and circumstances of this
           Application.

      2.    Learned counsel appearing on behalf of the Official

Liquidator submits that M/s. United Breweries (Holdings)

Limited (hereinafter referred to as 'UBHL' for short) was

ordered to be wound up by the order dated 07.02.2017 passed

in Company Petition No.57/2012 and the Official Liquidator has

been appointed as Liquidator of the Company by virtue of
                                   -4-
                                                  NC: 2025:KHC:22504
                                              CA No. 434 of 2024
                                              IN CA No.3 of 2017
                                            IN COP No.57 of 2012
 HC-KAR




Section 449 of the Companies Act, 1956 (hereinafter referred

to as the 'Act' for short). It is stated that the Company in

liquidation prior to the winding up order had filed an original

suit   i.e.,   O.S.No.6406/2012    before   the    City   Civil   Court,

Bengaluru against respondent Nos.2 to 6 and M/s.King Fisher

Airlines Ltd. The reliefs that are sought in the suit are as

follows:


       (a) That this Hon'ble Court may be pleased to order
           and declare that the corporate guarantees
           dated 10.11.2010 and 01.08.2011 issued by the
           Plaintiff in favour of Defendant No.1 stand
           vitiated and are void, non-est and of no legal
           effect;

       (b) That this Hon'ble Court may be pleased to
           permanently restrain IAE by a permanent order
           and injunction from taking any further steps to
           enforce the corporate guarantees dated 10th
           November 2010 and 1st August, 2011 executed
           by the Plaintiff in favour of Defendant No.1
           and/or take any further steps to enforce any
           judgment, order or decree that may be passed
           by any court pursuant to the said corporate
           guarantees dated 10.11.2010 and 01.08.2011;

       (c) That this Hon'ble Court may be pleased to order
           and decree that Defendant Nos. 1 to 5 jointly
           and/or severally, do pay to the Plaintiff an
           aggregate sum of U.S dollars $210,400,000/-
           (Approx Rs. 1,431 crores) or the rupee
           equivalent at the rate of exchange on the date
           of the decree plus Rs.162,10,00,000/- as and
           by way of damages; as per the detailed
           particulars of claim set out Document No.10
           annexed herewith, together interest thereon at
           the rate of 18% per annum from the date of
                                  -5-
                                               NC: 2025:KHC:22504
                                              CA No. 434 of 2024
                                              IN CA No.3 of 2017
                                            IN COP No.57 of 2012
HC-KAR




           filing of this suit till payment and/or realization
           thereof; and

    (d) That this Hon'ble Court may be pleased to
        orders and decree that Defendant Nos. 1 to 5
        do jointly and/or severally contribute to or
        indemnify the Plaintiff in respect of any and all
        claims that may be raised against and/or
        devolve upon the Plaintiff under the various
        corporate guarantees executed and furnished
        by the Plaintiff on behalf of Defendent No.6 to
        any of the lessors of aircraft, financiers, or any
        other parties. And pass such other orders in the
        interest of equity and justice.

      3.       Defendant No.6 i.e., Kingfisher Airlines Limited in

the Original Suit was ordered to be wound up by the order

dated 18.11.2016 passed in C.P.No.214/2012 and the Official

Liquidator is appointed as Liquidator of the Company by virtue

of Section 449 of the Act.      It is stated that in the Company

Petition No.57/2012 this Court had directed the Company-UBHL

for wound up, thereby invoking jurisdiction of this Court to

entertain any suit filed by or against the Company in

Liquidation.     It is stated that by the winding up order dated

07.02.2017, this Court had directed the Official Liquidator to

administer and take charge of, all the affairs of the Company in

Liquidation and directed to appear in all matters filed before the

Hon'ble Courts by or against the Company in Liquidation.
                                 -6-
                                              NC: 2025:KHC:22504
                                             CA No. 434 of 2024
                                             IN CA No.3 of 2017
                                           IN COP No.57 of 2012
 HC-KAR




Hence, the Official Liquidator has come up along with this

petition to transfer the pending suit to this Court.


      4.    Learned counsel had relied on Sub-Sections (2)(a)

& (b) of Section 446 of the Act and submits that this Court has

jurisdiction to entertain any claim made by or against the

Company in Liquidation.     It is submitted that in the light of

Section 446(2)(a) & (b) of the Act, this Court has jurisdiction to

withdraw and transfer the case from the City Civil Court to this

Court. It is stated that the Official Liquidator being in-charge of

the Company in Liquidation considers that if the pending O.S. is

transferred and presented before this Court which had passed

previous orders to wound up the Company in liquidation, then

the trial of the pending case can result in providing directions in

accordance to the liquidation process of the Company in

liquidation. He submits that the application may be allowed.


      5.    This Court on 23.01.2025, has passed an order,

wherein it is observed that respondent No.1 was represented

by the Official Liquidator, respondent Nos.2 and 3 were

represented by the counsels and in respect of respondent

Nos.4, 5 and 6, Official Liquidator shall serve hand summons on
                                -7-
                                              NC: 2025:KHC:22504
                                             CA No. 434 of 2024
                                             IN CA No.3 of 2017
                                           IN COP No.57 of 2012
 HC-KAR




the learned counsel appearing for the respondents before the

trial Court and an order was passed on 30.01.2025, the Official

Liquidator had served the hand summons on respondent Nos.4,

5 and 6 and he had filed a memo before this Court and this

Court had held that notice to respondent Nos.4, 5 and 6 is held

sufficient.


      6.      On 20.03.2025, learned Senior Counsel Mr. Pramod

Nair, representing respondent Nos.2 & 4 to 6 submits that

section 446(2) of the Companies Act 1956, specifies that - the

Court, which is winding up the company shall, notwithstanding

anything contained in any other law for the time being, in force,

have jurisdiction to entertain, or dispose of - (a) any suit or

proceeding by or against the company; (b) any claim made by

or against the company. It is submitted that any and all such

applications which came to be filed after the appointment of the

Official Liquidator alone and not by the Company which is under

liquidation in his own name. Therefore, for the applicant to file

his application which is signed by an Officer of the Applicant

Company is against the relevant provisions of the Act and on

that ground, the application is liable to the dismissed.
                                -8-
                                              NC: 2025:KHC:22504
                                             CA No. 434 of 2024
                                             IN CA No.3 of 2017
                                           IN COP No.57 of 2012
HC-KAR




      7.    It is submitted that they have questioned the

maintainability of suit and also filed an application for rejection

of plaint and that came to be dismissed. They have questioned

the said order before this Court by filing CRP Nos.290, 291,

293, 294, 307 to 309, 328-331/2016 and the entire trial Court

records have been called for and the same are placed before

the High Court. It is submitted that to decide the Civil Suit it

requires lot of evidence and in a summary manner, it cannot be

disposed of before this Court in the Company Petition. The Civil

Revision Petitions which are pending before this Court goes to

the root of the matter which are pending consideration and at

this point of time, the suit cannot be transferred to this Court.


      8.    Learned Senior Counsel had relied on Section

446(3) which reads as follows:


            446(3) Any suit or proceeding by or against
      the company which is pending in any Court other
      than that in which the winding up of the company is
      proceeding     may,    notwithstanding     anything
      contained in any other law for the time being in
      force, be transferred to and disposed of by that
      Court.

      Relying on Section 446(3) of the Act, he submits that as

the same is deleted from the provision, the suit cannot be
                                  -9-
                                               NC: 2025:KHC:22504
                                              CA No. 434 of 2024
                                              IN CA No.3 of 2017
                                            IN COP No.57 of 2012
    HC-KAR




transferred to this Court. He had relied on the judgment of the

Hon'ble Apex Court in the case of Harihar Nath v. State Bank

of India1. He relied on paragraph Nos.18 and 20 of the

judgment which reads as under:


                18. The object of Section 446 of the Act is not
         to cancel, nullify or abate any claim against the
         company. Its object is to save the company which
         has been ordered to be wound up, from
         unnecessary litigation and from multiplicity of
         proceedings and protect the assets for equitable
         distribution among its creditors and shareholders.
         This object is achieved by compelling the creditors
         and others to come to the court which is winding up
         the company and prove their claims in the winding
         up. For this purpose, all suits and proceedings
         pending against the company are also stayed
         subject to the discretion of the winding-up court to
         allow such suits and proceedings to proceed. When
         a winding-up order is passed, the effect is that all
         the affairs pertaining to the company in liquidation,
         including all suits/proceedings by or against the
         company, come within the control and supervision
         of the winding-up court. The winding-up court has
         to decide whether it will let the suit/proceeding to
         continue in the court where it is pending, or it will
         itself adjudicate the suit/proceeding. Thus, under
         Section 446(1), the winding-up court only decides
         about the forum where the suit has to be tried and
         disposed of. The Limitation Act which prescribes the
         periods within which a party can approach a court
         seeking remedies for various causes of action, is
         not attracted to such applications under Section
         446(1) of the Act. However, as elaborate arguments
         were advanced on this issue, we will deal with them
         in some more detail.



1
    (2006) 4 SCC 457
                              - 10 -
                                            NC: 2025:KHC:22504
                                           CA No. 434 of 2024
                                           IN CA No.3 of 2017
                                         IN COP No.57 of 2012
HC-KAR




           20. It is now well settled that if any winding-
     up order is passed during the pendency of a suit
     against the company, and if the suit is continued
     without obtaining leave in spite of that bar
     contained in Section 446(1), the decree passed is
     only voidable at the instance of the liquidator, and
     not void ab initio. In fact, where such decree has
     been passed against the company and others, the
     only person who can avoid the decree on the
     ground of non-compliance with Section 446(1) of
     the Act, is the Official Liquidator of the company
     and not the other defendants. A suit/proceeding
     filed against a company, prior to the order of its
     winding up, does not come to an end on the passing
     of an order of winding up. The order of winding up
     merely     stays   further    proceedings      in   the
     suit/proceeding. The suit/proceeding becomes
     dormant. Various alternatives are possible when a
     suit gets so stayed. The plaintiff in the suit can
     move an application under Section 446(1) of the
     Act, and when leave is granted, proceed with the
     suit. If the leave is refused, the suit may be
     transferred to the Company Court for being tried
     and disposed of under Section 446(2)(a) of the Act.
     The plaintiff may also file an application for transfer
     of the suit to the Company Court for disposal under
     Section 446(2)(a). Alternatively, the plaintiff may
     get the suit dismissed with liberty to make a claim
     under Section 446(2)(b) of the Act. Even if the suit
     is proceeded with, without obtaining leave of the
     Company Court, either not being aware of the order
     of winding up or ignoring the provisions of Section
     446(1), the resultant decree will not be void, but
     only be voidable at the instance and option of the
     Official Liquidator of the company. It is also
     possible that the court passing the winding-up
     order may at any time, on the application either of
     the liquidator or of any creditor or contributory,
     make an order staying the winding up either
     altogether or for a limited time on such terms and
     conditions as the court deems fit, under Section 466
     of the Act. When the winding up is so stayed, a suit
     against the company (filed before the winding-up
     order) which stood stayed under Section 446(1)
     could be proceeded with, even though leave had not
                                  - 11 -
                                                  NC: 2025:KHC:22504
                                                  CA No. 434 of 2024
                                                  IN CA No.3 of 2017
                                                IN COP No.57 of 2012
    HC-KAR




         been obtained to proceed with the suit. We have
         referred to these alternative possibilities to show
         that having regard to the nature of an application
         under Section 446(1) of the Act, it does not attract
         Article 137.

         9. He had relied on the judgment of Madras High Court in

the     case   of   AL   Rostamani         International    Exchange,

represented         by   its   Head       International    Operations,

Mr.V.V.Subramaniam, P.O. Box No.10072, Dubai United

Arab Emirates vs. Official Liquidator & Ors.2. He relied on

paragraph Nos.14 to 16 which reads as under:


               14. Upon careful consideration of the
         judgements referred to above, Section 446(2) and
         the findings of the learned single Judge, we agree
         with the decision of the learned Judge that in the
         winding up proceedings of a Company, claims by or
         against the company can alone be decided. Third
         party claims against a bidder in the auction cannot
         be decided by the company court. The power to
         decide on incidental claims must also be relating to
         the winding up proceedings. Just because, the
         second respondent is an auction purchaser, it
         cannot be said to be either the debtor or creditor of
         the company, falling within the definition of 'claim'.
         The Word "Company" employed in Section 446(2)
         would mean only the company in liquidation. The
         section has been enacted to ensure complete justice
         in the course of winding up proceedings of the
         company in liquidation.

               15. Insofar as the judgments relied on by
         either side are concerned, in 1985 SCR (1) 511
         (cited supra) cited by both the counsels, the

2
    2016 SCC OnLine Mad 9988
                              - 12 -
                                          NC: 2025:KHC:22504
                                          CA No. 434 of 2024
                                          IN CA No.3 of 2017
                                        IN COP No.57 of 2012
HC-KAR




     Hon'ble Supreme Court clearly lays down the
     proposition that the claims can only be relating to
     the company under liquidation. The other decisions
     relied upon by the counsel for the first respondent
     also lay down the same ratio. Regarding the
     judgements cited on the side of the appellant i.e.,
     AIR 1998 SC 3153, AIR 1999 Bom 240 and AIR
     1996 SC 489 (cited supra), they all deal with the
     scope and power of the court under Section 155 and
     not under 446. The observation of the Apex Court in
     para 34 of the judgment reported in AIR 1998 SC
     3153 (cited supra), cannot be the 'ratio', but can
     only be an 'obiter' in the peculiar and differential
     facts of the case, as the Apex Court itself has
     recorded that it is dealing only with section 155.
     Also, the powers of the court under section 155 and
     procurement of shares pending winding up
     proceedings, only came up for adjudication.
     Therefore, the above judgements will not come to
     the aid of the appellant. Insofar as Dr. Mahesh
     Bhatra's Case is concerned, it is infact against the
     appellant. In that case, the Company Law Board has
     held that the disputed questions cannot be decided
     under summary jurisdiction.

            16. Therefore, we come to an irresistible
     conclusion that the role of the Company Court,
     while dealing with the winding up proceedings, is
     restricted to claims by or against the company in
     liquidation. In the present case, except for the fact
     that the demand drafts were issued in favour of the
     official liquidator, there is no nexus between the
     appellant and the company in liquidation. There is
     also no privity between the appellant and the
     second respondent. The company court in the
     course of winding up proceedings cannot be
     converted as a writ court under Article 226 of the
     Constitution of India or exercise the inherent
     powers under the Criminal Procedure Code.

     Wherein Madras High Court has held that claims by or

against the company can alone be decided, but the third party
                                  - 13 -
                                              NC: 2025:KHC:22504
                                              CA No. 434 of 2024
                                              IN CA No.3 of 2017
                                            IN COP No.57 of 2012
    HC-KAR




claims against the bidder in the auction cannot be decided by

the company court and while dealing with the winding up

proceedings, it is restricted to claims by or against the

company in liquidation. Relying on this judgment, learned

Senior counsel submits that the suit cannot be transferred. He

has also relied on the judgment of the Hon'ble Apex Court in

case of Sudarshan Chits (I) Ltd. v. O. Sukumaran Pillai3 .

He relied on paragraph No.8 which reads as under:


               8. Before we advert to the question of
         construction of Section 446(2)(b), it would be
         advantageous to notice the historical evolution of
         the provision as well as its present setting. Section
         171 of the Indian Companies Act, 1913, the
         predecessor of Section 446(1) did not contain any
         provision similar or identical to that of Section
         446(2). Section 171 only provided for stay of suits
         and proceedings pending at the commencement of
         winding-up proceeding, and embargo against the
         commencement of any suit or other legal
         proceedings against the company except by the
         leave of the court. This provision with little
         modification is re-enacted in Section 446(1). There
         was no specific provision conferring jurisdiction on
         the court winding up the company analogous to the
         one conferred by Section 446(2). Sub-section (2)
         was introduced to enlarge the jurisdiction of the
         court winding up the company so as to facilitate the
         disposal of winding-up proceedings. The provision
         so enacted probably did not meet with the
         requirement with the result that the Committee
         appointed      for    examining       comprehensive
         amendment to the Companies Act in its report
3
    (1984) 4 SCC 657
                              - 14 -
                                           NC: 2025:KHC:22504
                                          CA No. 434 of 2024
                                          IN CA No.3 of 2017
                                        IN COP No.57 of 2012
HC-KAR




     recommended that "a suit by or against a company
     in winding up should notwithstanding any provision
     in law for the time being be instituted in the court
     in which the winding-up proceedings are pending [
     See para 207 of the Company Law Committee
     Report] ". To give effect to these recommendations,
     sub-section (2) was suitably amended to bring it to
     its present form by Companies (Amendment) Act,
     1960. The Committee noticed that on winding-up
     order being made and the Official Liquidator being
     appointed a Liquidator of the company, he has to
     take into his custody company property as required
     by Section 456. Section 457 confers power on him
     to institute or defend any suit, prosecution, or other
     legal proceeding, civil or criminal, in the name and
     on behalf of the company. Power is conferred upon
     him to sell the properties both movable and
     immovable of the company and to realise the assets
     of the company and this was to be done for the
     purpose of distributing the assets of the company
     amongst the claimants. Now at a stage when a
     winding-up order is made the company may as well
     have subsisting claims and to realise these claims
     the Liquidator will have to file suits. To avoid this
     eventuality and to keep all incidental proceedings in
     winding-up before the court which is winding up
     the company, its jurisdiction was enlarged to
     entertain petition amongst others for recovering the
     claims of the company. In the absence of a
     provision like Section 446(2) under the repealed
     Indian Companies Act, 1913, the Official Liquidator
     in order to realise and recover the claims and
     subsisting debts owed to the company had the
     unenviable fate of filing suits. These suits as is not
     unknown, dragged on through the trial court and
     courts of appeal resulting not only in multiplicity of
     proceedings but would hold up the progress of the
     winding up proceedings. To save the Company
     which is ordered to be wound up from this prolix
     and expensive litigation and to accelerate the
     disposal of winding up proceedings, the Parliament
     devised a cheap and summary remedy by conferring
     jurisdiction on the court winding up the company to
     entertain petitions in respect of claims for and
     against the company. This was the object behind
                                  - 15 -
                                              NC: 2025:KHC:22504
                                              CA No. 434 of 2024
                                              IN CA No.3 of 2017
                                            IN COP No.57 of 2012
    HC-KAR




         enacting Section 446(2) and therefore, it must
         receive such construction at the hands of the court
         as would advance the object and at any rate not
         thwart it.

         10. He had also relied on the judgment of the Delhi High

Court in the case of Anil Gupta v. Delhi Cloth and General

Mills Co. Ltd.4. He relied on paragraph Nos.17, 20 and 21

which reads as under:


               17. Before parting I might notice an argument
         which was raised on behalf of the respondent to the
         effect that complicated questions of law and fact
         ought not to be gone into and decided in a petition
         under s. 155 of the Companies Act. In support of
         this contention the learned counsel relied upon Smt.
         Soma Vati Devi Chand v. Krishna Sugar Mills Ltd.,
         AIR 1966 Punj 44, which was approved by a
         Division Bench of this court in Punjab Distilling
         Industries Ltd. v. Biermans Paper Coating Mills Ltd.,
         [1973] 43 Comp Cas 189, and a subsequent
         decision in Kaushalya Devi's case, [1977] Tax LR
         1928.

              20. The observations in the Gujarat case
         ([1978] 48 Comp Cas 438) are clearly contrary to
         the decision of the Division Bench of this court in
         Punjab Distilling Industries' case, [1973] 43 Comp
         Cas 189.

               21. I am bound by the Division Bench decision
         of this court and, in case disputed or complicated
         questions of fact and law arise, it must be held that
         recourse cannot be had to s. 155 of the Companies
         Act. The learned counsel for the petitioner has
         contended that in the present case no complicated
         questions of law and fact have arisen. This is not

4
    1981 SCC OnLine Del 263
                                   - 16 -
                                             NC: 2025:KHC:22504
                                             CA No. 434 of 2024
                                             IN CA No.3 of 2017
                                           IN COP No.57 of 2012
 HC-KAR




      correct. It is the case of the petitioner that shares
      were not given to Sant Ram Dhuper for the purpose
      of sale and no consideration was received.
      According to Sant Ram Dhuper, on the other hand,
      the shares were sold to him. Which of the two
      versions    is   correct  would    require    detailed
      investigation into the facts and would amount to
      deciding a dispute between an alleged purchaser
      and an alleged seller of the shares and such
      questions cannot be decided in these proceedings
      under s. 155 of the Companies Act. If there is any
      fraud played upon the petitioner by Sant Ram
      Dhuper, as a result of which shares which were
      standing in the petitioner's name have been
      transferred, the remedy of the petitioner would lie
      by way of a suit and not by filing the present
      petition. Another factor which is to be taken into
      consideration is that a very large number of
      transactions of sale of these very shares have taken
      place. None of the purchasers are parties to these
      proceedings. The exercise of jurisdiction under s.
      155 by ordering rectification of register of members
      would create all sorts of complications affecting
      persons who have not had an opportunity to
      represent their case here and who are admittedly
      bona fide purchasers for value without notice of this
      dispute. Under the circumstances, the objection
      raised by the counsel for the respondents must
      prevail.

      11.   He submits that as the proviso to Section 446(3) is

deleted as per the amendment made to the Companies Act.

Now the Court has no such power to transfer the case from the

City Civil Court to this Court.


      12.   Learned counsel appearing for the Official Liquidator

submits that as per the amendment i.e., amendment to the

Companies Act, 1956 by Act 11/2003, dated 13.1.2003 Clause 3
                                 - 17 -
                                             NC: 2025:KHC:22504
                                            CA No. 434 of 2024
                                            IN CA No.3 of 2017
                                          IN COP No.57 of 2012
    HC-KAR




of Section 446 of the old Act is omitted. Learned counsel

submits that the said amendment is not carried out by the

Central Government and even as of now that remains to be in

the statute and he has placed before this Court the Act

11/2003, dated 13.1.2003.           He had also relied on the

judgement of Madras High Court in the case of Salem Textiles

Limited v. Authorized Officer, Phoenix ARC Private Ltd.,5

wherein the Court dealt with the amendment to the Companies

Act. He relied on paragraph No.42 which reads as under:


               42. The amendment made by the 2004 Act to
         the Companies Act, 1956 makes it clear that the
         intention of the Parliament was to make the third
         proviso to section 424-A (1) of the Companies Act,
         1956, in pari materia with the third proviso to
         section 15(1) of SICA. While making it so, the law-
         makers also ensured that the principle of
         abatement would apply even if the reference had
         been submitted along with a draft scheme for
         revival and rehabilitation as required by section
         424-A(1). It may be seen that unlike under section
         15(1) of SICA, the industrial company making a
         reference is itself bound to submit a scheme under
         section 424-A. Therefore, along with the expression
         "reference", the third proviso to section 424-A
         included the phrase "and a scheme for revival and
         rehabilitation submitted before the commencement
         of the Enforcement of Security Interest and
         Recovery of Debts Laws (Amendment) Act, 2004".
         Another important feature to be taken note of, is
         that the National Company Law Tribunal is
         conceived     under    the    Companies    (Second
5
    (2013) 3 LW 105
                                  - 18 -
                                              NC: 2025:KHC:22504
                                              CA No. 434 of 2024
                                              IN CA No.3 of 2017
                                            IN COP No.57 of 2012
    HC-KAR




         Amendment) Act, 2002 to be a forum higher in
         status, powers and responsibilities, than that of
         BIFR and AAIFR. It is actually a substitute for the
         Company Court (this court). Still, the principle of
         abatement was made applicable, even to a
         reference made to such a Tribunal by virtue of the
         third proviso to section 424-A. What is more
         significant, is the fact that atleast under SICA, the
         industrial company was afforded protection from
         any proceedings for recovery in terms of section
         22(1) of the Act, if a reference was pending before
         BIFR. But under section 424-A to H, no such
         protection is given to a company, whose reference
         is pending before the National Company Law
         Tribunal. Therefore, the rights of the secured
         creditors to proceed for the recovery of dues is not
         curtailed, when a reference is pending before the
         National Company Law Tribunal, irrespective of the
         stage at which such reference is. This is a clear
         signal to the fact that the right conferred upon
         secured creditors under the third proviso to section
         15(1) was intended to be absolute.

         13.   Relying on this judgment, he submits that as the

same is not given effect to and is still part of the statute, this

Court has got the power to transfer the suit. He has also relied

on the judgment of the Delhi High Court in the case of Gopal

Krishan vs. Super Cassettes Industries Ltd. and Others 6.

He relied on paragraph Nos.18 & 19 which reads as under:


               18. The above submissions have been
         considered. It is to be noticed that the approval of
         the scheme of amalgamation was under Section 391
         of the Act and not Section 394 of the Act. The
         corresponding provision in the Companies Act, 2013

6
    2019 SCC OnLine Del 8392
                                 - 19 -
                                             NC: 2025:KHC:22504
                                             CA No. 434 of 2024
                                             IN CA No.3 of 2017
                                           IN COP No.57 of 2012
    HC-KAR




         ('2013 Act') is Section 230. However, at the
         relevant time when the appeal was filed, the
         provision relevant for that purpose was Section
         391(7) of the Act. Although in terms of the
         Companies (Second Amendment Act) 2002 ('2002
         Amendment'), Section 391(7) stood omitted, the
         said amendment was to take effect only from date
         notified by the Central Government.

                19. The purpose behind omitting the Section
         391(7) of the Act was to provide jurisdiction in
         respect of the matters in relation to mergers and
         amalgamations to the National Company Law
         Tribunal ('NCLT') which was constituted under the
         2002 Amendment. Till such time the NCLT was not
         constituted, there was no question of matters
         involving Section 391 of the Act being transferred
         to it. The NCLT came into being finally when the
         2013 Act came into force 1st June 2016. The fact
         remained that when the appeal was filed on 18th
         February 2013, Section 391(7) of the Act continued
         in the statute book. The entire 2002 Amendment
         omitting Section 391(7) of the Act stood repealed
         finally only on 14th May 2015 with the passing of
         the Repealing and Amendment (Second) Act, 2015.

         14. Basing on this judgment, he submits that the

amendment is not notified by the Central Government and this

Court has the power to transfer the suit from the Civil Court.


         15. The learned senior counsel relied on the judgment of

the Hon'ble Apex Court in Raghunath Rai Bareja and

another Vs. Punjab National Bank and others7 and submits

that at Paragraph No. 27 the Court observed that:


7
    (2007) 2 SCC 230
                                    - 20 -
                                                   NC: 2025:KHC:22504
                                                  CA No. 434 of 2024
                                                  IN CA No.3 of 2017
                                                IN COP No.57 of 2012
    HC-KAR




               In this connection, it may be mentioned
        that Section 446(3) of the Companies Act was
        omitted by Companies (Second Amendment) Act,
        2002 and evidently the High Court has overlooked
        this Amendment. As a result in our opinion the High
        Court has no power to transfer the Execution
        Petition to the Debts Recovery Tribunal. At any
        event as held in Allahabad Bank vs. Canara Bank &
        Anr.(supra), Section 446 has no application once the
        RDB Act applies because Section 34 expressly gives
        overriding effect to the provisions of the RDB
        Act. Also, the RDB Act is a special law and hence will
        prevail over the general law in the Companies Act as
                                                       8
        held in Allahabad Bank vs. Canara Bank & Anr.

         16. Relying on this judgments, he submits that though it

is submitted by the Official Liquidator that the amendment is

not given effect, still in the light of the law laid down by the

Hon'ble Apex Court in the case of Raghunath Rai Bareja and

another Vs. Punjab National Bank and others referred

supra, this Court is bound by the said order and the suit cannot

be transferred from the City Civil Court to this Court.


         17.    Learned Senior Counsel had relied on the judgment

of the Hon'ble Apex Court in the case of South Central

Railway        Employees      Coop.    Credit   Society     Employees




8
    (2000) 4 SCC 406
                                  - 21 -
                                              NC: 2025:KHC:22504
                                              CA No. 434 of 2024
                                              IN CA No.3 of 2017
                                            IN COP No.57 of 2012
    HC-KAR




Union v. B. Yashodabai9. He relied on paragraph No.15 which

reads as under:


                15. If the view taken by the High Court is
         accepted, in our opinion, there would be total chaos
         in this country because in that case there would be
         no finality to any order passed by this Court. When
         a higher court has rendered a particular decision,
         the said decision must be followed by a subordinate
         or lower court unless it is distinguished or
         overruled or set aside. The High Court had
         considered several provisions which, in its opinion,
         had not been considered or argued before this Court
         when CA No. 4343 of 1988 was decided [South
         Central Railway Employees Coop. Credit Society
         Employees' Union v. Registrar of Coop. Societies,
         (1998) 2 SCC 580 : 1998 SCC (L&S) 703] . If the
         litigants or lawyers are permitted to argue that
         something what was correct, but was not argued
         earlier before the higher court and on that ground if
         the courts below are permitted to take a different
         view in a matter, possibly the entire law in relation
         to the precedents and ratio decidendi will have to
         be rewritten and, in our opinion, that cannot be
         done. Moreover, by not following the law laid down
         by this Court, the High Court or the subordinate
         courts would also be violating the provisions of
         Article 141 of the Constitution of India.

         18. He relied on the judgement of the Hon'ble Apex Court

in the case of Suganthi Suresh Kumar v. Jagdeeshan10. He

relied on paragraph No.9 which reads as under:




9
    (2015) 2 SCC 727
10
     AIR 2002 SC 681
                               - 22 -
                                            NC: 2025:KHC:22504
                                           CA No. 434 of 2024
                                           IN CA No.3 of 2017
                                         IN COP No.57 of 2012
HC-KAR




           9. It is impermissible for the High Court to
     overrule the decision of the Apex Court on the
     ground that the Supreme Court laid down the legal
     position without considering any other point. It is
     not only a matter of discipline for the High Courts in
     India, it is the mandate of the Constitution as
     provided in Article 141 that the law declared by the
     Supreme Court shall be binding on all courts within
     the territory of India. It was pointed out by this
     Court in Anil Kumar Neotia v. Union of India
     [(1988) 2 SCC 587 : AIR 1988 SC 1353] that the
     High Court cannot question the correctness of the
     decision of the Supreme Court even though the
     point sought before the High Court was not
     considered by the Supreme Court.



     19.   Having heard the submissions on behalf of both the

parties, perused the entire material on record. It is appropriate

to have a look at Section 446, as it stood before amendment,

which reads as under:


           446. (1) When a winding up order has been
      made or the Official Liquidator has been appointed
      as provisional liquidator, no suit or other legal
      proceeding shall be commenced, or if pending at
      the date of the winding up order, shall be
      proceeded with, against the company, except by
      leave of the Court and subject to such terms as the
      Court may impose.

           (2) The Court which is winding up the
      company      shall,     notwithstanding      anything
      contained in any other law for the time being in
      force, have jurisdiction to entertain, or dispose of-

           (a) any suit or proceeding by or against
           the company;
                               - 23 -
                                            NC: 2025:KHC:22504
                                           CA No. 434 of 2024
                                           IN CA No.3 of 2017
                                         IN COP No.57 of 2012
HC-KAR




           (b) any claim made by or against the
           company (including claims by or against
           any of its branches in India);

           (c) any application made under section 391
           by or in respect of the company;

           (d) any question of priorities or any other
           question whatsoever, whether of law or
           fact, which may relate to or arise in course
           of the winding up of the company;

      whether such suit or proceeding has been
      instituted or is instituted, or such claim or question
      has arisen or arises or such application has been
      made or is made before or after the order for the
      winding up of the company, or before or after the
      commencement of the Companies (Amendment)
      Act. 1960.

           (3) Any suit or proceeding by or against the
      company which is pending in any Court other than
      that in which the winding up of the company is
      proceeding    may,    notwithstanding   anything
      contained in any other law for the time being in
      force, be transferred to and disposed of by that
      Court.

           (4) Nothing in subsection (1) or sub-section
      (3) shall apply to any proceeding pending in appeal
      before the Supreme Court or a High Court.



     20.   A bare perusal of the provision shows that power

under Section 446 of the Act includes the power to entertain or

dispose of any suit or proceedings by or against the company

where such suit or proceedings have been initiated, before or

after the order of winding up of the company.      The primary

object of such provision is to ensure that interest of the
                               - 24 -
                                            NC: 2025:KHC:22504
                                           CA No. 434 of 2024
                                           IN CA No.3 of 2017
                                         IN COP No.57 of 2012
HC-KAR




Company in liquidation is not sacrificed in any manner. Before

amendment to Section 446(3) of the Act, Section 446(3)

stipulates that any suit or proceeding by or against the

Company which is pending in        a Court other than the one,

where the Company was being wound up, it has to be

transferred to and disposed of by the Court conducting the

winding up proceedings. The whole purpose of said provision

was to consolidate the proceedings and facilitate the winding up

process and also to prevent parallel legal proceedings against

the Company, during its liquidation and also to ensure all the

litigation pertaining to the Company be dealt with by the Court

overseeing the winding up. This was omitted by the Companies

(Second Amendment) Act, 2002. It is the arguments of the

learned senior counsel is that insofar as Section 446(3) as it

now stands deleted, this Court has no power to transfer. This

Court has perused the Companies (Second Amendment) Act,

2002, Sections 1 and 2 stipulating that it shall come into force

on such date as the Central Government may, by Notification in

the Official Gazette, appoint provided that different dates may

be appointed for different provisions of the Act and any

reference in any such provision to the commencement of this
                                - 25 -
                                              NC: 2025:KHC:22504
                                             CA No. 434 of 2024
                                             IN CA No.3 of 2017
                                           IN COP No.57 of 2012
HC-KAR




Act shall be construed as a reference to the commencement of

that provision. Learned Senior Counsel also does not dispute

the fact that the amendment to Section 446 of the Act, will

come into effect only after the Central Government notifies in

the Official Gazette. There is no dispute about the fact that it is

not notified by the Central Government. In that case, the new

Act whereby Section 446(3) is deleted has not come into effect.

In that case Court has to look at the Act which was prior to the

amendment.


      21.   In all fairness, if the case is transferred from the

City Civil Court to this Court, no prejudice would be caused to

the respondents. In fact, it would be convenient to all the

parties to appear before this Court and agitate their case. The

judgments that are relied on by the senior counsel that this

Court cannot declare a particular judgment of the Hon'ble Apex

Court as per curiam, this Court is not able to appreciate the

said submission as this Court is not declaring the judgment of

the Hon'ble Apex Court as per incuriam. It is an admitted fact

that the amendment is not given effect to and it was not

notified by the Central Government.
                                       - 26 -
                                                          NC: 2025:KHC:22504
                                                          CA No. 434 of 2024
                                                          IN CA No.3 of 2017
                                                        IN COP No.57 of 2012
 HC-KAR




        22.      In that view of the matter, in the light of Section

446(3) of the Companies Act, 1956, and in the interest of both

the parties, this Court deems it appropriate to pass the

following:


                                    ORDER

(i) C.A.No.434/2024 in C.A.No.3/2017 in CO.P. No.57/2012 filed by the Official Liquidator is allowed. O.S.No.6406/2012, pending on the file of the City Civil Court, Bengaluru is withdrawn and transferred to this Court.

SD/-

(LALITHA KANNEGANTI) JUDGE KA/-