Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shyam Bhupatrai Ghia - Applicant vs Futura Polysters Ltd. And 2 Ors
2022 Latest Caselaw 9044 Bom

Citation : 2022 Latest Caselaw 9044 Bom
Judgement Date : 12 September, 2022

Bombay High Court
Shyam Bhupatrai Ghia - Applicant vs Futura Polysters Ltd. And 2 Ors on 12 September, 2022
Bench: N. J. Jamadar
          Digitally signed
SWAROOP   by SWAROOP
          SHARAD
SHARAD    PHADKE
PHADKE
                                                                               ial 28235 of 2021.doc
          Date: 2022.09.12
          19:53:24 +0530




                        IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                            ORDINARY ORIGINAL CIVIL JURISDICTION
                           INTERIM APPLICATION (L) NO.28235 OF 2021
                                            IN
                              COMPANY PETITION NO.399 OF 2013

Shyam B. Ghia                                                      ...     Applicant
      Versus
Futura Polyesters Ltd. and Ors.                                    ...   Respondents

Dr. Veerendra Tulzapurkar, Senior Advocate with Mr. Cyrus Ardeshir, Mr. Feroze
Patel, ms. Anaisha Zachariah, Ms. Ragini Jaitha i/by Crawford Bayley and Co., for
Applicant in IAL 28235 of 2021.
Mr. Aditya Pimple, for Official Liquidator.
Mr. Akshay Patil with Ms. Neha Patil, Ms. Devika Madekar, Mr. Meghnesh Birwadkar
i/by Mr. Akshay Vijay Kamble, for Applicants in IAL 14227 of 2021, 14650 of 2021
IAL 14652 of 2021.
Mr. Mahendhar Aithe, Company Prosecutor, present.

                                   CORAM                    :      N.J.JAMADAR, J.
                                   RESERVED ON              :      16th MARCH, 2022
                                   PRONOUNCED ON            :      12th SEPTEMBER, 2022

P.C.:

1. The Applicant who is a former Managing Director of Futura Polyesters

Limited, a company in liquidation - Respondent No.1, has preferred this Application

under the provisions of Section 434 of the Companies Act, 2013 (the Act, 2013) for

transfer of the Company Petition to the National Company Law Tribunal (NCLT) for

being heard and decided in accordance with the provisions contained in Insolvency

and Bankruptcy Code, 2016 (IBC), purportedly with a view to explore the revival of

Respondent No.1 Company.

SSP                                                                                          1/29
                                                                    ial 28235 of 2021.doc

2. The background facts leading to this Application can be stated as under :

2.1 Futura Polyester Ltd. (Futura) - Respondent No.1 was incorporated

under the provisions of Companies Act, 1956 (the Act, 1956). Futura was engaged in

the business of manufacture of specialty fine chemicals and polyesters. Daewoo

International Corporation Ltd. (Daewoo) - Respondent No.2 is a company

incorporated under the law of South Korea. Daewoo is engaged in the business of

supply of purified Terephthalic Acid. Korea Trade Insurance Corporation (KTIC) -

Respondent No.3, is an insurance Company.

2.2 Futura had a manufacturing unit / factory at Survey No.38/2, 39/2 and

42 of Chinnasekkadu Village, Thiruvottiyur Taluka, Thiruvallur District, Manali,

Chennai, Tamil Nadu, admeasuring 211 acres (the Company premises). To secure the

financial assistance availed by Futura, the Company premises has been mortgaged to a

Consortium of 8 Banks led by Bank of India.

2.3 During the course of its business, Futura entered into several contracts

with Daewoo for purchase of purified terephthalic acid. Those contracts were insured

by Daewoo with KTIC. An amount of USD 5,437,699.20 was due and payable by

Futura to Daewoo towards the price of the goods. However, Futura could only pay

USD 108,000 and an amount of USD 5,329,699.20 remained outstanding. Thus,

Daewoo lodged a claim with KTIC. The latter paid the said amount of USD

5,329,699.20 to Daewoo on 13th October, 2011 under the terms of the insurance policy.

SSP                                                                              2/29
                                                                      ial 28235 of 2021.doc

Eventually, the debt owed by Futura to Daewoo came to be assigned to KTIC.

2.4 On 27th May, 2013, Daewoo and KTIC jointly filed the Company

Petition against Futura in this Court in respect of the aforesaid debt under the

provisions of Sections 434(e) and 439 of the Act, 1956. A spate of negotiations and

settlements followed. Parties entered into settlement and consent terms. Part

payments were made. Futura found it difficult to honour the settlements arrived at

post negotiations, on multiple occasions. Ultimately, Futura was constrained to resort

to sale of company premises by sub-dividing it into plots to pay the secured creditors

and others.

2.5 On 11th October, 2014 Futura gifted land admeasuring 56.49 acres under

a Gift Deed to the Commissioner, Corporation of Chennai. Post approval, balance

company premises was initially sub-divided into 176 plots of diverse sizes and,

subsequently, into 356 plots in the month of August, 2018.

2.6 As indicated above, after a series of settlement and consent terms,

resulting in disposal of the winding up petition, conditional upon the payment agreed

to be made under the consent terms, and revival of the Petition, in the event of default

in compliance with the condition, eventually by an order dated 22 nd June, 2018, after

recapitulating various orders passed from time to time in the Company Petition,

including several extensions granted to Futura, this Court was persuaded to allow the

Company Petition and direct the winding up of Futura and appoint the Official

SSP 3/29 ial 28235 of 2021.doc

Liquidator to liquidate Futura if the entire outstanding amount of the Respondent

Nos.2 and 3 was not paid within four weeks thereof.

2.7 Futura preferred an Appeal, being Appeal No.81 of 2019, against the

winding up order dated 22nd June, 2018. By an order dated 20 th July, 2018 the Appeal

Bench directed the Official Liquidator not to take any further steps till the next date

and the said order came to be continued from time to time.

2.8 On 1st April, 2019 Consent Terms were filed before the Appeal Bench.

On 2nd April, 2019 the Appeal Bench, on the basis of the Consent Terms (X), set aside

the order dated 22nd June, 2018 so as to enable the banks (consortium of lenders) to

issue NOC for the sale of the company premises and went on to dispose off the Appeal

in accordance with the Consent Terms (X).

2.9 Under the Consent Terms, the first installment of USD 50,000 was to be

paid on or before 31st May, 2019. Futura could pay the first installment of USD

50,000 to KTIC - Respondent No.3 on 22nd July, 2019. Futura could not pay the

balance five installments in accordance with the schedule provided in the consent

terms. Under Clause 9 of the consent terms, the parties had agreed that in the event

of default or any deviation from the payment as per schedule, the order dated 22 nd

June, 2018 would stand revived and the Official Liquidator appointed. It was further

provided that the Advocate for the Respondents shall inform to the Official Liquidator

that the Appellant Company (Futura) had committed default and, thereupon, the

SSP 4/29 ial 28235 of 2021.doc

Official Liquidator immediately take charge of the records as well as movable and

immovable assets of Futura.

2.10 Eventually, on account of the default on the part of Futura, on 7 th

September, 2020, a Notification was issued by the Company Registrar intimating the

Official Liquidator about the order dated 22 nd June, 2018 winding up Futura.

Thereupon, the Official Liquidator entered into liquidation. In the process, on 14 th

October, 2020, the Official Liquidator took symbolic possession of the office premises

of Futura.

2.11 In the intervening period, especially in between 1 st April, 2019 to 30th

September, 2020 the Applicant asserts, Futura entered into bonafide transactions of

sale of the plots. It is averred, 80% of the proceeds received from the sale of plots were

deposited in the escrow account of the consortium of the banks and the balance was

utilized towards payment of other creditors, workmen, statutory dues and to meet day

to day expenses of Futura.

2.12 Futura filed Interim Application (L) No.5697 of 2020 seeking extension

of the time stipulated in the consent terms (X), recorded by the Appeal Bench on 2 nd

April, 2019, and, in the interregnum, sought stay to any further action in liquidation.

By an order dated 5th November, 2020, the Appeal Bench rejected the ad-interim relief

and directed the ex-directors of Futura to (i) handover physical possession of the office

premises and records of the Appellant Company to the Official Liquidator and (ii) file

SSP 5/29 ial 28235 of 2021.doc

an additional affidavit explaining how the money realised from the sales have been

expended and whether the leave of the Company court or the Official Liquidator was

sought.

2.13 On 8th December, 2020 the Appeal Bench directed the consortium to

maintain status quo in respect of the escrow account of Futura. The Applicant and

other ex-directors were directed to maintain status quo in respect of the account of

Futura.

2.14 On 20th February, 2021, the Official Liquidator filed a complaint with

Central Bureau of Investigation (CBI), pursuant to which an FIR dated 20 th February,

2021 came to be registered against the Applicant and other ex-directors of Futura.

3. In the backdrop of the aforesaid developments, the Applicant has taken

out this Application seeking transfer of the Company Petition to NCLT with the

assertion that though the Official Liquidator has taken certain steps, like, taking over

symbolic possession of the office of Futura on 14 th October, 2020, followed by physical

possession on 20th November, 2020, taking over the records of Futura, initiating action

for disclosure against the ex-directors, and lodged a complaint against the ex-directors

with CBI, resulting in registration of FIR, none of the aforesaid steps tantamount to

irreversible action in winding up.

4. In the absence of such irreversible steps or irretrievable situation,

according to the Applicant, the case at hand does not present a situation which would

SSP 6/29 ial 28235 of 2021.doc

dissuade this Court to exercise discretion under the 2 nd proviso to Section 434(1)(c) of

the Act, 2013. As the NCLT is vested with powers under the IBC to explore the

revival of the Company, which the Company Court cannot resort to, in a winding up

Petition, it is in the interest of Futura as well as all the stake holders to recall the order

dated 22nd June, 2018, discharge the Official Liquidator and transfer the instant

Petition to NCLT, Mumbai in accordance with the 2nd Proviso to sub-clause (c) of sub-

Section (1) of Section 434 of the Act, 2013.

5. The Official Liquidator has resisted the Application by filing an Affidavit

in Reply. At the outset, it is contended that the power to transfer the pending

proceedings to NCLT under Section 434 of the Act, 2013, is discretionary. In the

facts of the case, according to the Official Liquidator, the Court would be justified in

declining to exercise discretion against such transfer, primarily, on two counts. First, it

is contested that irreversible steps have not been taken by the Official Liquidator.

Second, and more prominently, the conduct of the Applicant and ex-directors of

Futura disentitles them from seeking the transfer of the Petition to NCLT.

6. The Official Liquidator contends that despite the fact that Futura and its

directors were fully aware that there was default in compliance with the undertakings

in the Consent Terms (X) given to the Appeal Bench, no intimation was given to the

Official Liquidator about such default and consequent revival of the winding up

process. Instead, the ex-directors of Futura brazenly disposed off assets of Futura

SSP 7/29 ial 28235 of 2021.doc

despite being fully cognizant of winding up having been kicked in. As the sale

transactions were entered into, even after the winding up order stood restored, those

transactions cannot be validated under Section 436(2) of the Act, 1956, through a

number of applications have been filed for validating the transactions entered into post

winding up order.

7. The alleged malafide conduct of the ex-directors of Futura was sought to

be highlighted by inviting the attention of the Court to the discrepancies in the

disclosures made by the ex-directors regarding the number of plots sold during the

period 1st April, 2020 to 30th September, 2020. Initially, it was asserted that 14 plots

were sold. Later on, the ex-directors claimed that 17 plots were sold. Still further, in

an Interim Application filed by the ex-directors in this proceedings, it was asserted that

18 plots were sold. However, no particulars of the sale of the 18 th plot have been

furnished. The Official Liquidator, thus, emphasises that the disclosures made by the

ex-directors of Futura pursuant to the orders of the Court are not true and faithful.

8. It further transpired that substantial amounts were expended from the

accounts of Futura. The Official Liquidator has also adverted to the indiscriminate

utilization of the sale proceeds by the ex-directors and credit of the amount in the

personal accounts of the ex-directors of Futura. Having regard to such blatant

illegalities, a complaint came to be lodged with CBI, resulting in registration of FIR

against the ex-directors of Futura. Thus, these circumstances, especially the conduct

SSP 8/29 ial 28235 of 2021.doc

of ex-directors of Futura, according to the Official Liquidator, should weigh in, in

declining to exercise the discretion to transfer the Company Petition. Lastly, it is

contended that the Application has been preferred with an oblique motive to wriggle

out of the situation brought about by the illegal acts on the part of the ex-directors of

Futura.

9. The Applicant has filed an Affidavit in Rejoinder controverting the

contentions in the Affidavit in Reply.

10. In the wake of the aforesaid facts and pleadings, I have heard Dr.

Tulzapurkar, learned Senior Advocate, for the Applicant and Mr. Aditya Pimple,

learned Counsel for the Official Liquidator, at length. With the assistance of the

learned Counsel, I have perused the pleadings and the orders passed by the Company

Court and the Appeal Bench, which bear upon the controversy at hand.

11. Dr. Tulzapurkar, would urge that the resistance sought to be put forth by

the Official Liquidator to the transfer of the proceedings to NCLT is

incomprehensible. The test for exercising discretion under Section 437 of the Act,

2013 is the irreversibility of the action taken by the Liquidator in the liquidation of the

Company. Assertions of the Applicant that the Official Liquidator has not taken

irreversible steps are not met by the Official Liquidator by demonstrating the steps

which have the elements of irreversibility. Instead, according to Dr. Tulzapurkar, the

Official Liquidator is attempting to stall the transfer of the proceedings to NCLT by

SSP 9/29 ial 28235 of 2021.doc

raising technical objections like locus of the Applicant and the alleged malafide

conduct. These objections do not merit countenance in the backdrop of the object of

vesting discretion in the Court to transfer the proceedings to NCLT, since the latter

exercises wide powers under the provisions of the IBC, which transcend beyond

liquidation, with primary focus on revival of a corporate entity, urged Dr. Tulzapurkar.

12. It was further submitted that even if the case of the Official Liquidator

regarding the steps taken post Notification issued by the Company Registrar is taken at

par, by no stretch of imagination, any element of irreversibility can be attributed to any

of those steps. At best, till date, the Official Liquidator has not taken any action which

partakes the character of a liquidatory measure, except taking possession of Company

premises and its record. In the circumstances, the resistance on the part of the Official

Liquidator is wholly uncalled for, submitted Dr. Tulzapurkar.

13. To bolster up the aforesaid submission, Dr. Tulzapurkar placed a very

strong reliance on the judgment of the Supreme Court in the case of Action Ispat and

Power Pvt. Ltd. V/s. Shyam Metalics and Energy Ltd. 1 wherein the parameters as

regards the exercise of discretion under Section 434 of the Act, 2013 were expounded.

The law enunciated in the case of Action Ispat (supra), according to Dr. Tulzapurkar,

was further clarified and the primacy of the proceedings before the NCLT was

reaffirmed in the case of A. Navinchandra Steels Pvt. Ltd. V/s. Srei Equipment

1 (2021) 2 SCC 641

SSP 10/29 ial 28235 of 2021.doc

Finance Ltd. and Ors.2.

14. Dr. Tulzapurkar would further urge that the concern of the Official

Liquidator can be addressed by passing appropriate directions, like those passed by

this Court in the case of Siddharth Infra Tech Pvt. Ltd. V/s. BNC Power Project Ltd.3

to alleviate any apprehension of loss or waste of the assets of the company from the

date of the recall of the order of winding up till the NCLT passes appropriate orders

under IBC.

15. Mr. Pimple joined the issue by canvassing a submission that the

legislature has designedly vested discretion in the Court in the matter of transfer of

proceedings to NCLT under second proviso to Section 434(1)(c) of the Act, 2013.

When the court is called upon to exercise discretion, the conduct of the parties plays a

pivotal role. A party cannot be permitted to take advantage of its own wrong and

bring all the actions to naught, which were necessitated on account of malafide acts

and omissions of such party. The case at hand, according to Mr. Pimple, squarely falls

in the class of cases where wrongful conduct of the ex-directors of a company should

dissuade the Court from exercising discretion.

16. Mr. Pimple would urge that there is no quarrel with the propositions

enunciated in the cases of Action Ispat (supra) and A. Navinchandra (supra).

However, the facts in those two cases were not as gross as the facts in the case at hand,

2 (2021) 4 SCC 435 3 IA(L) 13530 of 2021 in CP 708 of 2016 dt. 10/08/2021

SSP 11/29 ial 28235 of 2021.doc

in asmuch as the ex-directors of the company in liquidation brazenly alienated the

assets of the company despite being fully aware of the liquidation having been brought

into effect on account of their own default in complying with the undertaking in the

Consent Terms (X) and, thereafter, appropriated the sale proceeds indiscriminately

and for the purpose for which they could not have been utilized.

17. Mr. Pimple laid emphasis on the fact that once a winding up order is

passed, it operates in favour of all the creditors and all the contributories of the

company as if it has been made on the joint petition of a creditor and of a contributory.

In the case at hand, the workmen were left in the lurch. The sale proceeds were

selectively utilized for discharging the debts of the creditors and enriching the ex-

directors. Mr. Pimple urged, with a degree of vehemence, that the driving force

behind moving this Application is to wriggle out of the proceedings initiated against

the ex-directors including the registration of the FIR by CBI for the illegal acts. The

ex-directors again wish to be at the helm of the affairs of the Company as the transfer

of the proceedings to NCLT will entail the consequence of this Petition being treated

as an application for initiation of corporate insolvency resolution process. In the

backdrop of the wrongful acts attributable to the ex-directors, it would be hazardous to

again place the affairs of the company in the hands of ex-directors. Mr. Pimple would

urge that the workers and other contributories would stand to lose at the expense of

the creditors and ex-directors if the proceedings are transferred to NCLT.

SSP                                                                                 12/29
                                                                             ial 28235 of 2021.doc

18. Lastly, it was submitted that the course adopted by this Court in the case

of Siddharth Infra (supra), in the light of the conduct of the ex-director, may not

constitute a reliable assurance that the assets of the company would not be dissipated.

In any event, the said order is stayed by the Division Bench in IA(L) No.23694 of 2021

in APP (L) No.23597 of 2021 in IA(L) No.13530 of 2021 in CP No.708 of 2016, by an

order dated 26th October, 2021.

19. I have given anxious consideration to the aforesaid submissions. I have

noted the facts elaborately, on purpose. To begin with, the facts justify an inference,

without risk of contradiction, that Futura and its ex-directors had a long leash.

Commitments and undertakings were made on umpteen occasions to be observed in

breach. Simply, it cannot be urged that Futura and its ex-directors had no adequate

opportunity to make amends. On the contrary, the aforesaid narration of facts would

justify an inference that numerous opportunities were squandered.

20. It would be suffice to extract few paragraphs of the order passed by this

Court on 22nd June, 2018 directing winding up of Futura. Paragraph Nos.14, 16 to 21

read as under :

"14. In my view, looking at the past conduct of the company, this is nothing but a ruse to delay the inevitable. This amount was payable within four months of 18th November 2014 as recorded in the order dated 7th November 2014. Numerous extensions have been taken by the company and quite a few revised consent terms have been entered into. Every time an undertaking is given to the Court by the company and the undertaking has

SSP 13/29 ial 28235 of 2021.doc

been repeatedly breached. Therefore, this Court has no faith in the current offer being made by the company.

.........

16 As recorded earlier, the company has admitted its liability and agreed to pay the debts to petitioner as per the consent terms recorded in the order dated 7th November 2014. As per the consent terms, the company agreed to pay a sum of USD 3,464,284.98 against the claim of USD 5,329,699.20. The last time an installment has been paid was on 12th December 2016 and as on that date, the balance payable was USD 1,910,130.91. Not a farthing/penny has been paid after 12th December 2016. 17 Mr. Narichania made a statement that the company has got about 120 acres of land in the State of Tamilnadu and the company is making all efforts to dispose of the land and pay all creditors and there seems to be some impediment concerning the stamp duty payable for the various parcels of land. Mr. Narichania is seeking time for the company to sell those parcels of land and pay of petitioner.

18 In the order dated 6th May 2016, which is quoted above, in paragraph 1 this Court has noted "The present application proposes a new schedule of payment for the balance amount payable, on the basis that certain lands belonging to the Applicant are being sold. It is submitted that due to some pending issues with the State Government, more particularly, concerning the stamp duty payable for sale of various parcels of land on the basis of valuation guidelines, the sales could not be effected so far. It is submitted that recently by an order dated 26 April 2016, the Chennai High Court has cleared the path of the Applicant to have the conveyances registered and go ahead with execution and registration of further conveyances on the basis of old valuation guidelines. On these facts, this Court is inclined to grant the extension of time applied for by the Applicant, subject to the Applicant paying some interest for the rescheduled installments with effect from today's date.

      19         Therefore, on 6th May 2016 the company had made a statement



SSP                                                                                     14/29
                                                                                ial 28235 of 2021.doc

to the Court that the Chennai High Court had cleared the path of the applicant to have the conveyance registered and go ahead with execution and registration of further conveyance and therefore, granted further extension. From the order, it does appear that the Court was not inclined to grant any extension but granted an extension in view of the statement made by the company. More than two years and three months have passed since then and today the counsel states that there are still some impediments in selling the parcels of land in Tamilnadu. This only shows either the statement made by the company to the Court, as recorded in the order dated 6 th May 2016, was false or the statement being made today.

20 Therefore, I am not inclined to, even for the moment, consider the request made by the counsel for respondent company to wait indefinitely for the company to resolve its alleged issues with the State of Tamilnadu. As noted above, the company had admitted its liability, agreed to pay it in installments, has paid only a part thereof and still there is an outstanding of almost USD 2 million.

21 I am satisfied that the company is commercially insolvent and requires to be wound up. Therefore, company petition is allowed and accordingly disposed in terms of prayer clauses - (a) and (b) which read as under :

(a) that M/s. Futura Polyesters Limited be ordered to be wound up by and under the directions of this Hon'ble Court under the provisions of the Companies Act, 1956.

(b) that the Official Liquidator, High Court, Bombay be appointed as the Liquidator of the said Company with all powers under the Companies Act, 1956."

21. In addition, the Consent Terms (X) presented another opportunity to

Futura. The default in compliance with the undertakings therein brought about the

result which appeared inevitable.

SSP                                                                                          15/29
                                                                                  ial 28235 of 2021.doc

22. This propels me to the primary issue of the stage at which the power

under the second proviso to Section 434(1)(c) of the Act, 2013 can be exercised. The

relevant part of Section 434(1)(c) of the Act, 2013 reads as under :

[434. Transfer of certain pending proceedings (1) On such date as may be notified by the Central Government in this behalf -

(a) all matters, proceedings or cases pending before the Board of Company Law Administration (herein in this section referred to as the Company Law Board) constituted under sub-section (1) of Section 10 E of the Companies Act, 1956 immediately before such date shall stand transferred to the Tribunal and the Tribunal shall dispose of such matters, proceedings or cases in accordance with the provisions of this Act;

(b) any person aggrieved by any decision or order of the Company Law Board made before such date may file an appeal to the High Court within sixty days from the date of communication of the decision or order of the Company Law Board to him on any question of law arising out of such order:

provided that the High Court may if it is satisfied that the appellant was prevented by sufficient cause from filing an appeal within the said period, allow it to be filed within a further period not exceeding sixty days; and

(c) all proceedings under the Companies Act, 1956, including proceedings relating to arbitration, compromise, arrangements and reconstruction and winding up of companies, pending immediately before such date before any District Court or High Court, shall stand transferred to the Tribunal and the Tribunal may proceed to deal with such proceedings from the stage before their transfer:

provided that only such proceedings relating to the winding up of companies shall be transferred to the Tribunal that are at a stage as may be prescribed by the Central Government :

SSP                                                                                            16/29
                                                                               ial 28235 of 2021.doc

Provided further that any party or parties to any proceedings relating to the winding up of companies pending before any Court immediately before the commencement of the Insolvency and Bankruptcy Code (Amendment) Ordinance, 2018 may file an application for transfer of such proceedings and the Court may by order transfer such proceedings to the Tribunal and the proceedings so transferred shall be dealt with by the Tribunal as an application for initiation of corporate insolvency resolution process under the Insolvency and Bankruptcy Code, 2016 (31 of 2016);

Provided further that on such proceedings relating to cases other than winding up, for which orders are allowing or otherwise of the proceedings are not reserved by the High Courts shall be transferred to the Tribunal :

Provided also that

(i) all proceedings under the Companies Act, 1956 other than the cases relating to winding up of companies that are reserved for orders for allowing or otherwise such proceedings ; or

(ii) the proceedings relating to winding up of companies which have not been transferred from the High courts;

shall be dealt with in accordance with provisions of the Companies Act, 1956 and the Companies (Court) Rules, 1959:

Provided also that proceedings relating to cases of voluntary winding up of a company where notice of the resolution by advertisement has been given under sub-section (1) of Section 485 of the Companies Act, 1956 but the company has not been dissolved before the 1st April, 2017 shall continue to be dealt with in accordance with provisions of the Companies Act, 1956 and the Companies (Court) Rules, 1959."

23. We are concerned with the second proviso. The second proviso, on its

plain reading, does not contain any restraint as to the transfer of a winding up

proceedings pending before the Company Court to NCLT qua the stage of the

SSP 17/29 ial 28235 of 2021.doc

proceedings. It enables any party to the proceedings relating to winding up to make an

application for transfer of such proceedings. Correspondingly, discretion is vested in

the Company Court to transfer such proceedings to NCLT. The last part of the

proviso indicates as to what would be the effect of such transfer and the nature of the

proceedings, on its transfer, to NCLT by mandating that the proceedings so

transferred shall be dealt with by the Tribunal as an application for initiation of

corporate insolvency resolution process. From the text of the second proviso, there

does not seem to be any prohibition for the transfer of the proceedings to NCLT, even

post the winding up order.

24. At this juncture, a useful reference can be made to the judgment of the

Supreme Court in the case of Action Ispat (supra). In the said case, the order of

transfer was passed post winding up order and appointment of liquidator. A

submission was made that once a winding up order was passed by the Company Court,

the winding up proceedings alone must continue before the High Court and parallel

proceedings under the IBC cannot continue before the NCLT. The Supreme Court

did not accede to this submission.

25. After adverting to the previous pronouncements including the judgment

in the case of Swiss Ribbons (P) Ltd. V/s. Union of India4, wherein the object behind

the enactment of IBC was expounded, the Supreme Court ruled in clear and explicit

4 (2019) 4 SCC 17

SSP 18/29 ial 28235 of 2021.doc

terms that the Company Court can exercise discretion vested in it, by Section 434 of

the Act, 2013, to transfer the proceedings even post admission of a winding up Petition

and appointment of company liquidator to take over the assets of the company.

26. In order to correctly understand the principles culled out in paragraph 14

of the judgment, it may be also necessary to note the submissions canvassed on behalf

of the Appellant therein, noted in paragraph 2, of the said judgment.

Paragraphs 2 and 14 read as under :

"2. Shri Sidharth Luthra, learned Senior Advocate appearing on behalf of the Appellant company, referred to three judgments of this Court, namely, Employees Organization V. Jaipur Metals & Electricals Ltd. 5 ("Jaipur Metals"), Forech (India) Ltd. V. Edelweiss Assets Reconstruction Co. Ltd.6 ("Forech"), and Kaledonia Jute & Fibres (P) Ltd. V. Axis Nirman & Industries Ltd.7 ("Kaledonia"). According to him, none of the judgments apply to the facts of the present case inasmuch as, on the facts in the present case, once a winding up order has been passed by the Company Judge, winding up proceedings alone must continue before the High court and parallel proceedings under the Code cannot continue. He argued that Jaipur Metals makes it clear that even independent proceedings under the Code can only continue when the stage is before a winding up order is passed, which was the case on the facts before the Court. Likewise, in Forech also, the stage of the winding up proceeding was post service of notice of the winding up petition and before a winding up order was passed, as a result of which the 5th proviso to Section 434(1)(c) of the Companies Act, 2013 was applied. Likewise, in Kaledonia, though a winding up order had been passed on the facts of that case, the aforesaid order had been kept in abeyance. On facts

5 (2019) 4 SCC 227 6 (2019) 18 SCC 549 : (2020) 4 SCC (Civ) 286 7 (2021) 2 SCC 403

SSP 19/29 ial 28235 of 2021.doc

therefore, these three cases are entirely distinguishable and would have no application to a scenario in which a winding up order has been passed and the Official Liquidator has in fact seized the assets of the company in order to begin the process of distribution to creditors and others which would ultimately result in dissolution of the company.

........

14. What becomes clear upon a reading of the three judgments of this Court is the following :

14.1 So far as transfer of winding up proceedings is concerned, the Code began tentatively by leaving proceedings relating to winding up of companies to be transferred to NCLT at a stage as may be prescribed by the Central Government.

14.2 This was done by the Transfer Rules, 2016 (supra) which came into force with effect from 15-12-2016. Rules 5 and 6 referred to three types of proceedings. Only those proceedings which are at the stage of pre-service of notice of the winding up petition stand compulsorily transferred to NCLT.

14.3 The result therefore was that post notice and pre-admission of winding up petitions, parallel proceedings would continue under both statutes, leading to a most unsatisfactory state of affairs. This led to the introduction of the 5th proviso to Section 434(1)(c) which, as has been correctly pointed out in Kaledonia, is not restricted to any particular stage of a winding up proceeding.

14.4 Therefore, what follows as a matter of law is that even post admission of a winding up petition, and after the appointment of a Company Liquidator to take over the assets of a company sought to be wound up, discretion is vested in the Company Court to transfer such petition to NCLT. The question that arises before us in the case is how is such discretion to be exercised ?" (emphasis supplied)

27. Elucidating answer to the moot question as to how such a discretion is to

SSP 20/29 ial 28235 of 2021.doc

be exercised, the Supreme Court considered the provisions contained in Chapter XX

of the Companies Act, 2013, which deals with the winding up of the Companies, and

thereafter, expounded the law which bears upon the exercise of the discretion qua the

stage of the proceedings in winding up before the Company Court. The test

enunciated by the Supreme Court is that of "irreversible action'. Till such stage of

irreversibility is reached, the proceedings can be transferred to NCLT as it would be in

furtherance of the object of enactment of IBC.

Paragraph 25 illuminates the path. It reads thus :

"25. Given the aforesaid scheme of winding up under Chapter XX of the Companies Act, 2013, it is clear that several stages are contemplated, with the Tribunal retaining the power to control the proceedings in a winding up petition even after it is admitted. Thus, in a winding up proceeding where the petition has not been served in terms of Rule 26 of the Companies (Court) Rules, 1959 at a pre-admission stage, given the beneficial result of the application of the Code, such winding up proceeding is compulsorily transferable to NCLT to be resolved under the Code. Even post issue of notice and pre-admission, the same result would ensue. However, post admission of a winding up petition and after the assets of the company sought to be wound up become in custodia legis and are taken over by the Company Liquidator, Section 290 of the Companies Act, 2013 would indicate that the Company Liquidator may carry on the business of the company, so far as may be necessary, for the beneficial winding up of the company, and may even sell the company as a going concern. So long as no actual sales of the immovable or movable properties have taken place, nothing irreversible is done which would warrant a company court staying its hands on a transfer application made to it by a creditor or any party to the proceedings. It is only where the winding up proceedings have reached a

SSP 21/29 ial 28235 of 2021.doc

stage where it would be irreversible, making it impossible to set the clock back that the Company Court must proceed with the winding up, instead of transferring the proceedings to NCLT to now be decided in accordance with the provisions of the Code. Whether this stage is reached would depend upon the facts and circumstances of each case."

(emphasis supplied)

28. From the aforesaid exposition, it becomes abundantly clear that the

touchstone, on which irreversibility is to be judged, is also indicated by observing that

so long as no actual sale of the immovable or movable assets of the company in

liquidation takes place, nothing irretrievable can be said to have been done which

would preclude the Company Court from exercising discretion to transfer the

proceedings to NCLT.

29. In other words, the Company Court called upon to exercise the

discretion has to pose unto itself a question; whether the winding up proceedings have

progressed to such a stage of irreversibility as to render it impossible to set the clock

back ? If the answer is in the negative, the transfer of the proceedings to NCLT would

be in furtherance of the intent of the legislature.

30. The enunciation of law in the case of Action Ispat (supra) was reiterated

in the case of A. Navinchandra (supra) with the following observations :

"25. A conspectus of the aforesaid authorities would show that a petition either under Section 7 or Section 9 IBC is an independent proceeding which is unaffected by winding up proceedings that may be filed qua the same company. Given the object sought to be achieved by the IBC, it is clear that

SSP 22/29 ial 28235 of 2021.doc

only where a company in winding up is near corporate death that no transfer of the winding up proceeding would then take place to NCLT to be tried as a proceeding under the IBC. Short of an irresistible conclusion that corporate death is inevitable, every effort should be made to resuscitate the corporate debtor in the larger public interest, which includes not only the workmen of the corporate debtor, but also its creditors and the goods it produces in the larger interest of the economy of the country. It is, thus, not possible to accede to the argument on behalf of the appellant that given Section 446 of the Companies Act, 1956/Section 279 of the Companies Act, 2013, once a winding up petition is admitted, the winding up petition should trump any subsequent attempt at revival of the company through a Section 7 or Section

9 petition filed under the IBC." (emphasis supplied)

31. In the light of the aforesaid enunciation of the position in law, the issue which

essentially wrenches to the fore is the nature of the action taken by the Official

Liquidator, post the winding up order stood restored, consequent to the default on the

part of Futura to comply with the undertakings in the Consent Terms (X). Has the

Official Liquidator progressed in liquidation to such a stage as would render setting the

clock back impossible ?

32. In paragraph 13 of the Application, the Applicant has adverted to the

steps which according to the Applicant, the Official Liquidator has taken, commencing

from taking over symbolic possession, to physical possession, to seeking disclosure

against ex-director and lodging of a complaint with CBI. In the Affidavit in Reply, the

Official Liquidator, though disputes that no irreversible steps have been taken, yet does

SSP 23/29 ial 28235 of 2021.doc

not divulge the steps which have an element of irreversibility. On the contrary, the

Affidavit in Reply lays emphasis on the conduct of the ex-director. It does not seem

that apart from taking possession of the company premises, assets and record, seeking

directions against the ex-director and lodging report with CBI, for the illegal sale of

the assets of the company in liquidation and alleged misappropriation of the sale

proceeds, the Official Liquidator has taken any further steps in liquidation. It is

specifically asserted that the Official Liquidator has yet not invited the claims from the

creditors and workers. It is nobody's case that the Official Liquidator has initiated

steps for the sale of assets of the company in liquidation, much less, actual sale.

33. In the aforesaid view of the matter, I am afraid to accede to the

submission of Mr. Pimple that the Official Liquidator has taken steps which can be

said to be irreversible. Viewed through the prism of the object of the transfer of the

proceedings to NCLT, where the emphasis is on revival of the corporate entity, I am

inclined to agree with the submission of Dr. Tulzapurkar that irreversible situation has

not been reached in the instant winding up proceedings.

34. This takes me to the thrust of the challenge on behalf of the Official

Liquidator rested in the conduct of the ex-directors. Undoubtedly, the ex-directors

cannot feign ignorance of the liquidation having been set in, on account of their default

in payment to the Respondent Nos.2 and 3 as per the agreed schedule, of which they

were fully aware. Yet the ex-directors went on to sell the assets of the company in

SSP 24/29 ial 28235 of 2021.doc

liquidation. Though, at this juncture, it may not be appropriate to delve into the

allegations of misappropriation of the sale proceeds, especially when a prosecution is

lodged against the ex-directors, yet the fact remains that the sale proceeds were

appropriated, for which the ex-directors owe an explanation.

35. The conduct attributed to the ex-directors, prima facie borne out from

the record, can certainly be not said to be unblameworthy. Surely, the conduct of the

parties must enter into judicial determination while exercising discretion. However, I

am not persuaded to agree with the submission of Mr. Pimple that for the sole reason

of alleged blameworthy conduct of the Applicant and ex-directors, the Court would be

justified in declining to exercise the discretion to transfer the proceedings to NCLT.

Acceding to such submission would amount to taking a constricted view of the matter,

losing sight of beneficial object of transfer of the proceedings to NCLT.

36. The matter can be looked at from a slightly different perspective. The

conduct of the parties to proceedings or for that matter, the ex-directors of the

company, may not always be of determinative significance. When a situation comes to

such a pass that the Company Court considers it appropriate to order winging up of a

company, more often than not, such a situation would be brought about by

mismanagement and improper conduct of the persons who were in charge of the

affairs of the company or, in the least, imprudent decisions. Thus, to urge that such

conduct of the parties should dissuade the Court from exercising the discretion, would

SSP 25/29 ial 28235 of 2021.doc

deprive the creditors, contributors and other stake holders from the benefits which the

insolvency resolution process under IBC affords.

37. Lastly, the prospect of insolvency resolution under IBC is also a relevant

factor. In the Affidavit in Rejoinder, the Applicant has categorically asserted that

Futura continues to hold 307 plots, admeasuring 111.34 acres of land, approximately

valued at Rs.365 Crores. In contrast, the alleged unlawful alienation of 18 plots, in the

intervening period, constitutes a minuscule part of the assets which Futura still holds.

In my view, the extent of assets which Futura allegedly still holds, is of critical

salience. In the backdrop of large parcel of land which Futura allegedly holds, the

proceedings before the NCLT, have a reasonable prospect of an outcome, which may

be more beneficial to all the stake holders. I am, therefore, persuaded to exercise

discretion in favour of the Applicant to transfer the proceedings to NCLT.

38. At this juncture, the Court is confronted with the issue of orders to be

passed to address the situation in the interregnum. The apprehension of Mr. Pimple,

in the backdrop of the alleged acts and omissions on the part of the ex-directors,

cannot be said to be wholly unfounded. A simple order of restraining Futura and its

ex-directors from dealing with the assets of the Company may not commend itself. I

am mindful of the fact that under the proviso, the legislature has indicated the

consequences which the transfer entails, namely, deemed application for initiation of

corporate insolvency resolution process under IBC.

SSP                                                                                 26/29
                                                                      ial 28235 of 2021.doc

39. At this stage, it may be useful to note the orders which may be passed by

NCLT upon an application for initiation of corporate insolvency resolution process.

Under Section 7 of IBC, a financial creditor may file an application for initiating

corporate insolvency resolution process against the corporate debtor. Section 9

provides for initiation of corporate insolvency resolution process at the instance of an

operational creditor. Section 13 of the IBC provides that an adjudicating authority,

after admission of the Application under Section 7 or 9 or Section 10, shall, by an

order - (a) declare a moratorium for the purposes referred to in Section 14; (b) cause a

public announcement of the initiation of corporate insolvency resolution process and

call for the submission of the claims under section 15; and (c) appoint an interim

resolution professional in the manner as laid down in Section 16.

40. In my view, while ordering transfer of the winding up proceedings to

NCLT, there does not seem to be a prohibition for continuing the position as it obtains

in the winding up proceedings before the Company Court as an interim measure, till

the time NCLT passes an appropriate order under Section 13 of IBC. Lest the interest

of the company and all the stake holders would be a casualty, especially in a case like

the present one, where the instantaneous setting aside of the order of winding up and

putting the ex-directors again at the helm of the affairs of the company is fraught with

imminent risk.

41. I am, therefore, inclined to direct that the winding up order would

SSP 27/29 ial 28235 of 2021.doc

continue to operate despite the transfer of the proceedings to NCLT till an effective

order is passed by NCLT under Section 13 of the IBC and only, thereafter, the Official

Liquidator would stand discharged. Hence, the following order :

ORDER

(i) The Interim Application stands allowed.

(ii) Company Petition No.299 of 2013 stands transferred to NCLT,

Mumbai.

(iii) NCLT, Mumbai shall consider the instant Petition as an

application for initiation of corporate insolvency resolution process under the IBC.

(iv) In order to enable NCLT to initiate corporate insolvency

resolution process under IBC, the order of winding up of Futura dated 22 nd June,

2018, and appointment of Official Liquidator shall stand recalled, with a rider that the

said order would continue to operate till an effective order is passed by NCLT under

Section 13 of IBC and only, thereafter, the Official Liquidator would stand discharged.

(v) It is hereby made clear that this order shall not affect the

proceedings that have been initiated including the criminal complaint against the ex-

directors of Futura. Nor this order shall in any manner affect the rights and/or

liabilities accrued to, or incurred by, of any of the parties till the date of the passing of

this order.

              (vi)    The observations made hereinabove, may not be construed as an


SSP                                                                                    28/29
                                                                       ial 28235 of 2021.doc

expression of opinion on the said rights and/or liabilities and the courts and authorities

shall determine the same uninfluenced by any of the aforesaid observations which are

confined to the consideration of the question of transfer of the proceedings to NCLT.

(vii) Liberty to the parties including Official Liquidator to move for

appropriate directions consequential to the order of transfer of proceedings.




                                                        ( N.J.JAMADAR, J. )




SSP                                                                                 29/29
 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter