Gujarat High Court
Gujarat Mazdoor Panchayat vs Official Liquidator Of Cellulose ... on 23 April, 2024
Author: Nirzar S. Desai
Bench: Nirzar S. Desai
NEUTRAL CITATION
C/COMA/16/2024 ORDER DATED: 23/04/2024
undefined
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/COMPANY APPLICATION NO.16 of 2024
=========================================
GUJARAT MAZDOOR PANCHAYAT
Versus
OFFICIAL LIQUIDATOR OF CELLULOSE PRODUCTS OF INDIA LIMITED (IN
LIQUIDATION) & ORS.
=========================================
Appearance :
MR DEVANG NANAVATY, SENIOR COUNSEL ASSISTED BY MR SAURABH M
PATEL AND MR. JAIMIN R DAVE for the Applicant.
for the Respondent Nos.2,3,4,5
MS PJ DAVAWALA for the Respondent No.1.
=========================================
CORAM:HONOURABLE MR. JUSTICE NIRZAR S. DESAI
Date : 23/04/2024
ORAL ORDER
1. This application is filed by the abovenamed Applicant by summons dated 18th March 2024, filed under Section 391 to 394 of the Companies Act, 1956, in a proposed Scheme of Arrangement in the nature of Compromise between Company in Liquidation and its Shareholders and Creditors, including Workmen.
2. The Applicant is one of the creditors of the Company in Liquidation. Accordingly, in view of Section 391 of Companies Act, 1956, it is entitled to file summons dated 18th March 2024 for convening meeting of the Creditors or class of Creditors, or of the Members or class of Members, as the case may be to consider Scheme of Arrangement in the nature of Compromise between Company in Liquidation Page 1 of 8 Downloaded on : Wed Apr 24 02:57:29 IST 2024 NEUTRAL CITATION C/COMA/16/2024 ORDER DATED: 23/04/2024 undefined and its Shareholders and Creditors, including Workmen and if thought fit, approve with or without modification the proposed Scheme of Arrangement and/or Compromise.
3. Learned Senior Counsel Mr. Devang Nanavati appearing with learned Advocates Mr. Jaimin Dave and Mr. Saurabh Patel has submitted that meetings under Section 391 of Companies Act, 1956 are required to be convened only for the purpose of ascertaining the wishes of the Shareholders and the Creditors and nothing further than that. It is further submitted that this Court will examine the Scheme of Arrangement and/or Compromise only when such s Scheme of Arrangement and/or Compromise is approved by requisite statutory majority i.e. majority in number representing three-fourths in value of the Creditors, or class of Creditors, or Members, or class of Members. Ld. Sr. Advocate Mr. Devang Nanavati has placed reliance on following judgements in support of this contention :-
a. Rainbow Denim vs. Rama Petrochemicals Ltd., (2002) 10 SCC 499 b. Chembra Orchard Produce Ltd. vs. Regional Director of Company, (2009) 2 SCC 547 c. Kotak Mahindra Bank Ltd. v. Balaram Cements Ltd., [2008] 146 COMP CASE 1 (Gujarat) d. Asia Satellite Telecommunication Ltd. vs. Dish TV India Page 2 of 8 Downloaded on : Wed Apr 24 02:57:29 IST 2024 NEUTRAL CITATION C/COMA/16/2024 ORDER DATED: 23/04/2024 undefined Ltd., 2010 (120) DRJ 135
4. Learned Advocate Mrs. P. J. Davawala appearing for the Official Liquidator has submitted that the present judges summons is signed and affirmed by one Jyantibhai Panchal, General Secretary of Gujarat Mazdoor Panchayat. However, judges summons is not accompanied by any resolution passed in favour of Jyantibhai Panchal, General Secretary whereby members of Gujarat Mazdoor Panchayat has authorized him to prefer the present judges summons. In view of this present judges summons is not required to be entertained.
5. Therefore, the matter was adjourned to 12.04.2024 so as to enable the Applicant to produce copy of resolution passed in favour of Jyantibhai Panchal, General Secretary of Gujarat Mazdoor Panchayat. Thereafter, Applicant has filed additional affidavit dated 9th April 2024 before this Court.
6. Learned Senior Counsel Mr. Devang Nanavati has drawn attention of this Court to the additional affidavit dated 9 th April 2024 filed before this Court. Along with the said affidavit, Applicant has produced copy of resolution no. 6 dated 12.10.2021, wherein, General Secretary of Gujarat Page 3 of 8 Downloaded on : Wed Apr 24 02:57:29 IST 2024 NEUTRAL CITATION C/COMA/16/2024 ORDER DATED: 23/04/2024 undefined Mazdoor Panchayat is authorized to any application or litigation in the interest of members of the union. Furthermore, such resolution is endorsed and approved by the president of the Applicant vide letter dated 09.04.2024.
7. Having heard the learned advocates for respective parties, I am of the considered opinion that at this stage this Court is required to pass an order to convene the meetings of the Shareholders and the Creditors including Workmen of the Company in Liquidation to consider and if thought fit, approve with or without modification the proposed scheme of arrangement and/or compromise. Such an order does not amount to entertaining the company petition to consider the Scheme of Arrangement/ Compromise. The said exercise of convening meetings is required to be undertaken to ascertain wishes of the Shareholders and the Creditors including Workmen of the Company in Liquidation. Only after the Scheme of Arrangement/ Compromise is approved by requisite statutory majority of the Shareholders and the Creditors including Workmen of the Company in Liquidation, the scheme is to be submitted before this court for its sanction. It is at this stage that the Court is required to entertain all the objections to the Scheme of Arrangement/ Compromise.
Page 4 of 8 Downloaded on : Wed Apr 24 02:57:29 IST 2024
NEUTRAL CITATION C/COMA/16/2024 ORDER DATED: 23/04/2024 undefined
8. ACCORDINGLY IT IS ORDERED :
a. That separate meetings of the Equity Shareholders, Secured Creditors of Company in Liquidation, Unsecured Creditors of the Company in liquidation and Workmen of Company in Liquidation shall be convened and held at Hotel Kells, New York Tower
- A, Thaltej Cross Roads, S. G. Road, Ahmedabad
- 380054 in the State of Gujarat on Friday, the 25th July 2024 respectively at 10:00 a.m., 12:00 p.m., 2:30 p.m. and 4:00 p.m. for the purpose of considering and if thought fit, approving with or without modifications, the Scheme of Arrangement in the nature of arrangement/ compromise between the Company in Liquidation and its shareholders and creditors, including workmen.
b. That at least 21 clear days before the meetings to be held as aforesaid, Notice convening the said meetings, indicating the day, the date, the place and the time as aforesaid, together with a copy of the Scheme of Compromise, copy of the Explanatory Statement required to be sent under Section 393 of the Companies Act, 1956 and the prescribed Form of Proxy shall be sent by a registered post ad, addressed to each of the Equity Shareholders, Secured Creditors, Unsecured Creditors and Workmen of Company in Liquidator, at their last known address. The Applicant union is entitled to take inspection of records of the Company in Liquidation lying with the Page 5 of 8 Downloaded on : Wed Apr 24 02:57:29 IST 2024 NEUTRAL CITATION C/COMA/16/2024 ORDER DATED: 23/04/2024 undefined Official Liquidator to obtain lists of Equity Shareholders, Secured Creditors, Unsecured Creditors and Workmen of Company in Liquidation with their names and addresses. The Official Liquidator attached to this Court is directed to render all assistance to the Applicant during the said inspection. A certificate shall be obtained from the Postal Dept. confirming the total number of dispatches so made.
c. That at least 21 clear days before the meetings to be held as aforesaid, Notice convening the said meetings indicating the day, the date, the place and time as aforesaid be published, stating that copies of the Scheme of arrangement/ compromise, the Explanatory Statement required to be furnished pursuant to Section 393 of the Companies Act, 1956 and Form of Proxy can be obtained free of charge at the Hotel Kells, New York Tower - A, Thaltej Cross Roads, S. G. Road, Ahmedabad - 380054 each in the Indian Express, English daily and Divya Bhaskar, Financial Express, Gujarati daily (both Ahmedabad editions).
d. Shri Tirthraj A. Pandya [Contact Details: +91- 9925130020] and failing him Shri Priyank S. Dave [Contact Details: + 9199790 06363] shall be the Chairman of the aforesaid meetings to be held on 25 th July 2024 and in respect of any adjournment or adjournments thereof.Page 6 of 8 Downloaded on : Wed Apr 24 02:57:29 IST 2024
NEUTRAL CITATION C/COMA/16/2024 ORDER DATED: 23/04/2024 undefined e. That the Chairman appointed for the aforesaid meetings do issue advertisements and send out notices of the said meetings referred to above. It is further directed, that the Chairman of the meetings shall have all powers under the Articles of Association of the Applicant Company and under the Companies (Court) Rules, 1959 in relation to conduct of meetings, including an adjournment of the meetings, and/or an amendment to the Scheme or resolution, if any, proposed at the meetings by any person(s) and to ascertain the decision of the meetings on a poll.
f. That the quorum for the said meetings shall be 30 (Thirty) for the meeting of the Equity Shareholders, 2 (two) for the meeting of the Secured creditors, 2 (two) for the meeting of the Unsecured creditors and 30 (Thirty) for the meeting of the Workmen present in person or through authorized representative or through proxy. In the absence of the requisite coram the Equity Shareholders, Secured Creditors, Unsecured Creditor and Workmen the meeting shall be adjourned for 30 (thirty) minutes and in the adjourned meeting the Equity Shareholders, Secured Creditors, Unsecured Creditor and Workmen present for the respective meetings shall constitute a valid coram.
g. That voting by proxy is permitted provided that the proxy in the prescribed form and duly signed by the person entitled to attend and vote at the aforesaid Page 7 of 8 Downloaded on : Wed Apr 24 02:57:29 IST 2024 NEUTRAL CITATION C/COMA/16/2024 ORDER DATED: 23/04/2024 undefined meetings, or by his authorized representative, is filed with the Official Liquidator attached to this Court, not later than 48 hours before the said meeting. h. That the value of the vote of each Equity shareholder of the Company shall be as per the entries in the Registers of the company and that of the creditors and workmen as per the entries in the books of accounts of the Company and where the entries in the records or registers are disputed, the Chairman of the meetings shall determine the value or number for the purposes of the meetings and his decision in that behalf would be final.
i. That the Chairman do report to this Court, the result of the said meetings within 14 days of the conclusion of the meetings and the said Report shall be verified by his affidavit.
j. The Official Liquidator attached to this Court shall render full assistance in convening of the aforementioned meetings.
k. The Official Liquidator attached to this Court will be entitled to attend the aforementioned meetings as an observer either on their own or though his authorized representative.
9. The Application is hereby disposed off.
(NIRZAR S. DESAI,J) SAVARIYA Page 8 of 8 Downloaded on : Wed Apr 24 02:57:29 IST 2024