Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S. Dunlop India Limited vs Salasar Towers Pvt. Ltd
2026 Latest Caselaw 1923 Cal/2

Citation : 2026 Latest Caselaw 1923 Cal/2
Judgement Date : 17 March, 2026

[Cites 12, Cited by 0]

Calcutta High Court

M/S. Dunlop India Limited vs Salasar Towers Pvt. Ltd on 17 March, 2026

                   IN THE HIGH COURT AT CALCUTTA
                        ORIGINAL JURISDICTION
                            ORIGINAL SIDE

BEFORE:
HON'BLE JUSTICE RAJA BASU CHOWDHURY


                IA No.CA/61/2019 (Old No. CA/199/2019)
                                     in
                               CP/233/2008
                             In the matter of :
                       M/s. Dunlop India Limited
                                    And
                        Salasar Towers Pvt. Ltd.
                                  Versus
              The Official Liquidator, High Court, Calcutta

                                       with

                            IA No. CA/83/2021
                                     in
                               CP/233/2008
                             In the matter of :
                       M/s. Dunlop India Limited
                                    And
                       M/s. E. V. Mathai & Sons.
                                  Versus
              The Official Liquidator, High Court, Calcutta

                                       with

                           IA No. CA/386/2024
                                     in
                               CP/233/2008
                             In the matter of :
                       M/s. Dunlop India Limited
                                    And
                       Eyelid Mercantiles Pvt. Ltd.
                                  Versus
     The Official Liquidator, Hon'ble High Court At Calcutta & Anr.




For the Eyelid Merchantiles Pvt.   :      Mr. Anirban Ray, Sr. Adv.
Ltd.                                      Mr. Rupak Ghosh, Adv.
                                          Mr. Siddharth Dey, Adv.
                                          Mr. Ashutosh Singh, Adv.
                                        2                    IA No.CA/61/2019
                                                      with IA No. CA/83/2021
                                                     with IA No. CA/386/2024
                                                             in CP 233 of 2008


For the Salasar Towers Pvt. Ltd.   :       Mr. Ratnanko Banerji, Sr. Adv.
                                           Mr. Soumya Mazumder, Sr. Adv.
                                           Mr. Jishnu Chowdhury, Sr. Adv.
                                           Mr. Ritoban Sarkar, Adv.
                                           Mr. Sounak Mitra, Adv.
                                           Mr. Zulfiquar-ali-al-Quaderi, Adv.
                                           Ms. Akshita Bohra, Adv.

For the Official Liquidator        :       Mr. Tilak Bose, Sr. Adv.
                                           Mr. Tanushree Dasgupta, Adv.

Heard on                           :       18.07.2024, 08.08.2024, 22.08.2024,
                                           29.08.2024, 12.11.2024, 17.12.2024,
                                           14.01.2025, 21.01.2025, 27.01.2025,
                                           06.02.2025, 16.07.2025, 03.09.2025,
                                           10.09.2025, 17.09.2025, 21.11.2025,
                                           28.11.2025, 05.12.2025, 12.12.2025
                                           & 17.12.2025.

Judgment on                        :       17th March, 2026.


RAJA BASU CHOWDHURY, J. :

1. Records reveal that C.P. 233 of 2008 (M/s. Dunlop India Limited v. M/s.

E. V. Mathai & Sons.), along with connected applications which had been

pending for sometime had since been assigned before this Court on 18th

April, 2024. Following the same, the above company petition being C.P.

233 of 2008 along with connected applications being C.A. 61 of 2019,

C.A. 83 of 2021 and C.A. 386 of 2024 have been taken up for

consideration by this Court.

2. C.A. 61 of 2019 is an application filed by Salasar Towers Pvt. Ltd., (in

short, Salasar), inter alia, praying for a direction upon the official

liquidator to sell 50 per cent of the proportionate undivided share in the

land situated in the Kings Court, 46B, Chowringhee Road, Kolkata -

with IA No. CA/83/2021 with IA No. CA/386/2024 in CP 233 of 2008

700071, along with twelve (12) flats being flat nos. 1, 5, 8, 9, 11, 12, 14,

17, 18, 19, 21 and 24, with eleven (11) garages, fourteen (14) servants'

quarters (hereinafter referred to the "said property"), to Salasar at fair

value with a further direction upon the official liquidator to transfer

and/or convey 50 per cent of the said property to the extent owned by

Dunlop India Limited (in liquidation) under a private treaty in favour of

the Salasar pursuant to two several representations dated 15th July,

2019 and 19th August, 2019; as also for a direction upon the official

liquidator to complete the entire process of sale of the said property

within a particular period as noted in the Judges Summons taken out

on 30th September, 2019. In this context, it would also be relevant to

note that originally on 15th May, 1953, by a deed of conveyance, Dunlop

Rubber Company (India) Limited, later renamed as Dunlop India Limited

(now in liquidation), along with Guest Keen Williams Ltd., (in short,

GKW) acquired the premises at 46B, Chowringhee Road, Kolkata from

Nawn Estates Limited (hereinafter referred to as the "said premises"). On

18th July, 1953 an agreement was executed between Dunlop India

Limited (now on Liquidation) and GKW whereby the parties had agreed

to certain terms and conditions of ownership and transferability of

shares, including a pre-emption clause which provided that no third-

party shall be permitted to acquire any share or interest in the said

premises, and if any of the parties were desirous of selling the shares, in

such case, the other party shall have the first option of purchasing the

with IA No. CA/83/2021 with IA No. CA/386/2024 in CP 233 of 2008

shares. In the year 2001, GKW which had by then been renamed as

GKW Ltd., entered into nine (9) separate agreements for sale with

different companies including Salasar Towers Pvt. Ltd., for sale of nine

(9) flats along with nine (9) garage spaces and nine (9) servants quarters

in respect of its 50 per cent share of the said premises. Later on 7th

October, 2002, GKW entered into three (3) separate agreements for sale

with separate companies for sale of three (3) flats two (2) garages and

five (5) servants quarters in respect of its 50 per cent share of the said

premises. Possession of the units agreed to be sold was handed over to

the agreement holders upon payment of full consideration amount.

3. In the interregnum, Dunlop India Limited became sick, within the

meaning of Sick Industrial Companies (Special Provisions) Act, 1985 and

was referred to the Board of Industrial and Financial Reconstruction (in

short "BIFR"). Subsequently, in the liquidation proceedings that

followed, by a letter dated 17th February, 2003, State Bank of India had

approached the Appellate Authority of BIFR (AAIFR) for approving the

reserve price of eight properties of the company in liquidation including

50 per cent share of the said premises owned by Dunlop India. By an

order dated 25th February, 2003, the AAIFR in a proceeding of the

company in liquidation directed that the properties of the company in

liquidation be disposed of expeditiously and the Assets Sale Committee

was authorised to accept bids and complete the sale of properties of the

company in liquidation which included the said premises. Still later on

with IA No. CA/83/2021 with IA No. CA/386/2024 in CP 233 of 2008

15th September, 2003, by an order passed by the Hon'ble Company

Court in a separate company proceedings being C.P. 214 of 2003, the

scheme of amalgamation between Salasar Towers Pvt. Ltd. and the other

agreement holder companies noted that all the rights and liabilities

which had accrued under the respective agreement in favour of the

agreement holder companies stood transferred to Salasar Towers Pvt.

Ltd. The aforesaid order has, however, not been placed for consideration

before this Court. When the aforesaid application being C.A. 61 of 2019

came up for consideration before a Coordinate Bench of this Court on

3rd February, 2021, the Coordinate Bench by an order of even date

noting that Dunlop had huge debts and innumerable creditors, both

secured and unsecured, and also noting that in public interest if the

properties of Dunlop are sold, the same should be sold through public

auction so that the highest possible price can be fetched, for the benefit

of its creditors, directed the official liquidator to set in motion the

process of sale of property in question. It was also made clear by such

order that once, offers are received from the intending purchasers, the

official liquidator and the Court would know the highest price obtainable

from the property and if the Salasar can match the highest price then

Salasar's claim can be considered favourably in view of the right of pre-

emption that exists in its favour. By such order, the official liquidator

was directed to obtain valuation report of the property in question from

recognized valuer before he can proceed any further.

with IA No. CA/83/2021 with IA No. CA/386/2024 in CP 233 of 2008

4. Records would reveal that the official liquidator after obtaining the

valuation report, had filed the same in Court on 6th September, 2021

and it is only thereafter, the application being C.A. 83 of 2021 was filed

by Eyelid Merchantiles Private Limited (in short, Eyelid) for setting aside

the order passed by this Court directing the official liquidator to proceed

with the sale of property to the extent of half share owned by the Dunlop

India Limited. By an order dated 19th October, 2023, the Coordinate

Bench noting that Eyelid apart from filing the application had done very

little, had held that Eyelid cannot stand in the way of stopping sale of

property. The Eyelid's right at best would be to participate in the sale of

the property and match the highest bid along with Salasar and

accordingly, the Court held that since the Eyelid was unlikely to be

prejudiced, permitted Eyelid to participate as bidder in the sale of the

property, and directed the official liquidator to expeditiously process the

sale of the assets of the company in liquidation.

5. The aforesaid order was carried in appeal, which was registered as APOT

414 of 2023. By an order dated 2nd November, 2023, the Division Bench

of this Court noting that sufficient protection has been afforded in terms

of Rule 272 of the Company Court Rules, 1969 which recognizes that

the sale cannot be concluded unless it is confirmed by the Court and

also noting that the application being C.A. 83 of 2021 was pending, had

disposed of the said appeal by requesting the learned Company Judge to

take up the hearing of the application being C.A. 83 of 2021 pending at

with IA No. CA/83/2021 with IA No. CA/386/2024 in CP 233 of 2008

the behest of Eyelid before confirming the sale proposed to be held on

the next date.

6. Records would also reveal that another appeal was filed by Kanti

Commercials Private Limited, a contributory of the company in

liquidation, challenging the order dated 19th October, 2023, on the

ground that the said order was passed without affording the appellant a

right to represent.

7. The aforesaid appeal finally came to be disposed of by a judgment and

order dated 19th December, 2023, inter alia, by observing that since

essentially the challenge in the said appeal was in respect of the

valuation made in the year 2000 pursuant to the sale notice, the appeal

Court directed the official liquidator to have a fresh valuation of the

property in question by a reputed and recognized valuer, and thereafter

to publish the sale notice in the mode and manner provided therein. It

was further provided that the matter shall thereafter, be placed before

the Company Court by the official liquidator after process is complete,

for confirmation of sale on the date to be specified in the sale notice.

8. Records would also reveal that Eyelid had since filed a suit before the

learned 5th Bench, City Civil Court at Calcutta, which was registered as

T.S. no. 2382 of 2023 against Salasar, inter alia, for a declaration of

permanent and mandatory injunction, on the strength of an agreement

for sale dated 25th September, 2006 in respect of the Dunlop's share in

the said premises. Although, an order of status quo was passed as would

with IA No. CA/83/2021 with IA No. CA/386/2024 in CP 233 of 2008

be evident from order dated 1st December, 2023, on an appeal being filed

from such order, which was registered as FMAT 572 of 2023, the said

order was set aside and the matter was remanded back with a direction

to decide the plaintiff's injunction application expeditiously. Pursuant to

the aforesaid order, the injunction application was taken up for final

consideration on 9th February, 2024 and the same was rejected on the

ground that Eyelid as plaintiff had no better instrument other than the

unregistered agreement for sale which does not confer any right on it,

even by any stretch of imagination, to exercise right in terms of

reasonably constructed agreement dated 18th July, 1953 entered

between Dunlop and GKW.

9. Records would also reveal that an application was filed by Kanti

Commercials Private Limited for setting aside the sale notice dated 8th

January, 2024 which was registered as C.A. 294 of 2024. The said

application was, however, dismissed by an order dated 28th February,

2024 with costs of Rs. 3 lakhs by holding that the Court does not find

any infirmity in the valuation of Rs. 29,44,00,000 put in the impugned

sale notice and that it also sees no reason either to delay or interfere

with the process of sale of the concerned property, namely, Kings Court,

46B, Chowringhee Road, Kolkata and that the applicant had failed to

establish any basis for such interference.

10. Still later C.A. 386 of 2024 has been filed by Eyelid, inter alia,

seeking for a leave to institute a suit and seeks specific performance of

with IA No. CA/83/2021 with IA No. CA/386/2024 in CP 233 of 2008

the agreement for sale executed in its favour by the company in

liquidation in respect of the said property. The Judges Summons has

been taken out on 7th December, 2024.

11. The above applications are all contested. Affidavits have already

been exchanged.

12. Mr. Roy, leaned Senior Advocate appearing for the Eyelid in

support of C.A. 83 of 2021 and C.A. 386 of 2024 would insist that its

claim is based on an unregistered agreement for sale dated 25th

September, 2006 entered into between Dunlop and the applicant, for

sale of the 50 per cent share of the subject property. The applicant has

paid a total consideration of Rs. 8 Crores to the company in liquidation.

In support of this aforesaid contention, amongst other documents,

money receipts, a letter dated 27th December, 2006 issued by Dunlop

India Limited has been placed. The letter dated 25th September, 2006

issued by the company liquidation intimating Talbot and Company that

their portion of the property at Kings Court has been sold in favour of

the Eyelid and with a further request upon the said Talbot and

Company to make future correspondences with Eyelid has also been

relied on. Certain money receipts issued by Talbot and Company and

Electricity Bills have also been disclosed. It has, however, been stated

since, the subject property has now become onerous, the same should

be disclaimed in favour of the Eyelid. Certain judgments have been

relied on at the time of argument by Mr. Roy, while moving the C.A. 83

with IA No. CA/83/2021 with IA No. CA/386/2024 in CP 233 of 2008

of 2021, however, subsequent to the application being C.A. 386 of 2024

being moved, such judgments have not been pressed. To maintain the

records, the said judgments are noted below:

i. In re Siddhpur Mills Co. Ltd. Ex parte Relliance Textile

Industries Ltd., reported in (1987) 61 Comp Cas 756.

ii. Farokh S. Todywalla v. Official Liquidator of Vitta

Mazda Ltd., reported in 2005 SCC OnLine Guj 263.

iii. Dunlop India Limited v. Container Corporation of India

& Anr., by High Court of Judicature at Madras on 19th

December, 2007 in W.P. No. 24422 of 2006.

iv. M/s. K & Co., a Partnership firm rep. by its Constituted

Attorney Shri J. Dhamija v. M/s. Aruna Sugars and

Enterprises Ltd., reported in 1998-2-L.W. 725.

v. In re: J. Sen Gupta (Private) Ltd., (In Liquidation),

reported in 1961 SCC OnLine Cal 143.

vi. Bhoop Alleged Son of Sheo v. Matadin Bhardwaj (Dead)

by LRS., reported in (1991) 2 SCC 128.

vii. NGEF Ltd. v. Chandra Developers (P) Ltd. & Anr.,

reported in (2005) 8 SCC 219.

13. Insofar as C.A. 386 of 2024 is concerned, it is submitted that

though the official liquidator has raised a question of limitation while

filing its affidavit-in-opposition, such stand of the official liquidator is

without considering the terms of the agreement. It is submitted that in

with IA No. CA/83/2021 with IA No. CA/386/2024 in CP 233 of 2008

terms of the agreement, Eyelid had a right to call upon the vendor i.e.

Dunlop to execute such deed of conveyance. As per the terms of the

agreement the company in liquidation was bound to execute the deed of

conveyance on demand. Eyelid was all along ready and willing to act in

terms of the agreement. It is submitted that either this court adjudicates

the rights of Eyelid or in in alternative grants leave to institute suit for

specific performance by allowing C.A. 386 of 2024. The issue of specific

performance raised by Eyelid requires to be adjudicated either before the

Company Court or leave be granted to file a suit before a civil forum,

before this court can proceed further.

14. Mr. Banerji, learned Senior Advocate has appeared on behalf of

Salasar and has taken this Court through the documents on record

including several orders. He claims that the right of Salasar to

participate in the auction and match the price has already been

recognized by the Coordinate Bench of this Court vide order dated 3rd

February, 2021. On the issue of Eyelid's claim in respect of 50 per cent

of Kings Court, though Eyelid claims that a sum of Rs. 8 Crores was

paid to the company in liquidation under an agreement for sale and

though, certain maintenance charges of the property has been shown to

have been made, the documents relied on by Eyelid to establish the

above includes an unregistered and insufficiently stamped document of

the year 2006. No explanation has been provided as to why specific

performance of this particular agreement had not been sought for

with IA No. CA/83/2021 with IA No. CA/386/2024 in CP 233 of 2008

earlier. On the own showing of Eyelid, it did not make payment of the

consideration and the transactions relied on by Eyelid are between India

Finance Private Limited and Dunlop. Eyelid and India Finance Private

Limited are both group companies of Dunlop, and the transaction

disclosed by Eyelid is proof of the factum of money being siphoned

though a circular transaction between Dunlop, Eyelid and India Finance

Private Limited. To substantiate the same, balance sheet of Dunlop from

2010-11 mentioning Dadar Properties and Finance Private Limited,

Eyelid and India Finance Private Limited as associate/ group companies

of Dunlop, have been relied on. The financial statement of Eyelid

mentions Dadar Properties and Finance Pvt Limited to be holding

company of Eyelid. The View Director Master Data which shows various

group companies of Dunlop in the same frame have also been disclosed

in the affidavit in opposition filed by Salasar in connection with C.A. 83

of 2021, which has also been relied on by Mr. Banerji. This apart Mr.

Banerji has also by placing reliance on the order dated 19th December,

2023 passed by the Division Bench of this Court contended that by the

aforesaid order the Division Bench has cast serious doubts as regards

the claim of Eyelid over in respect of the portion of the property in

question. The Learned City Civil Court had also in T.S. 2382 of 2023

refused to pass any order of injunction so as to restrain Salasar from

exercising any right of pre-emption. He also submits that this Court in

exercise of its jurisdiction under Companies Act should not permit

with IA No. CA/83/2021 with IA No. CA/386/2024 in CP 233 of 2008

execution and registration of the purported deed of conveyance in the

year 2026 on the basis of unregistered and insufficiently stamped

document dated 25th September, 2006. In support of his contention that

an unregistered document does not confer title reliance has been placed

on the following authorities:-

i. Suraj Lamp and Industries Private Limited v. State of

Haryana and Anr., reported in (2012) 1 SCC 656,

ii. Ram Baran Prasad v. Ram Mohit Hazra & Ors., reported in

(1967) 1 SCR 293,

iii. Narandas Karsondas v. S.A. Kamtam & Anr., reported in

(1977) 3 SCC 247,

iv. Kanta Devi Berlia v. Mohit Jhunjhunwalla & Ors., reported

in 2006 SCC OnLine Cal 91,

v. Ramesh Chand v. Suresh Chand & Anr. in Civil Appeal No.

6377 of 2012 (Supreme Court).

15. He has also attempted to distinguish the judgments relied on by

Eyelid. He also submits that this Court should not grant any leave at

this stage to Eyelid to institute a suit for specific performance as the

same is ex facie barred by limitation.

16. Mr. Tilak Bose, learned senior advocate appearing for the official

liquidator, has however, at the very outset placed before this Court the

provisions of Section 535 of the Companies Act to highlight the

with IA No. CA/83/2021 with IA No. CA/386/2024 in CP 233 of 2008

circumstances when such provision can be invoked. To morefully

appreciate the same, the aforesaid Section is extracted hereinbelow:

"DISCLAIMER OF ONEROUS PROPERTY IN CASE OF A COMPANY WHICH IS BEING WOUND UP.

535. (1) Where any part of the property of a company which is being wound up consists of -

(a) land of any tenure, burdened with onerous covenants ;

(b) shares or stock in companies ;

(c) any other property which is unsalable or is not readily saleable, by reason of its binding the possessor thereof either to the performance of any onerous act or to the payment of any sum of money; or

(d) unprofitable contracts ;

the liquidator of the company, notwithstanding that he has endeavoured to sell or has taken possession of the property, or exercised any act of ownership in relation thereto, or done anything in pursuance of the contract, may, with the leave of the Court and subject to the provisions of this section, by writing signed by him, at any time within twelve months after the commencement of the winding up or such extended period as may be allowed by the Court, disclaim the property :

Provided that, where any such property has not come to the knowledge of the liquidator within one month after the commencement of the winding up, the power of disclaiming the property may be exercised at any time within twelve months after he has become aware thereof or such extended period as may be allowed by the Court. (2) The disclaimer shall operate to determine, as from the date of disclaimer, the rights, interest, and liabilities of the company, and the property of the company, in or in respect of the property disclaimed, but shall not, except so far as is necessary for the purpose of releasing the company and the property of the company from liability, affect the rights or liabilities of any other person.

with IA No. CA/83/2021 with IA No. CA/386/2024 in CP 233 of 2008

(3) The Court, before or on granting leave to disclaim, may require such notices to be given to persons interested, and impose such terms as a condition of granting leave, and make such other order in the matter as the Court thinks just.

(4) The liquidator shall not be entitled to disclaim any property in any case where an application in writing has been made to him by any person interested in the property requiring him to decide whether he will or will not disclaim, and the liquidator has not, within a period of twenty-eight days after the receipt of the application or such extended period as may be allowed by the Court, given notice to the applicant that he intends to apply to the Court for leave to disclaim; and in case the property is a contract, if the liquidator, after such an application as aforesaid, does not within the said period or extended period disclaim the contract, he shall be deemed to have adopted it. (5) The Court may, on the application of any person who is, as against the liquidator, entitled to the benefit or subject to the burden of a contract made with the company, make an order rescinding the contract on such terms as to payment by or to either party of damages for the non-performance of the contract, or otherwise as the Court thinks just; and any damages payable under the order to any such person may be proved by him as a debt in the winding up.

(6) The Court may, on an application by any person who either claims any interest in any disclaimed property or is under any liability not discharged by this Act in respect of any disclaimed property, and after hearing any such persons as it thinks fit, make an order for the vesting of the property in, or the delivery of the property to, any person entitled thereto or to whom it may seem just that the property should be delivered by way of compensation for such liability as aforesaid, or a trustee for him, and on such terms as the Court thinks just ; and on any such vesting order being made, the property comprised therein shall vest accordingly in the person therein named in that behalf without any conveyance or assignment for the purpose :

with IA No. CA/83/2021 with IA No. CA/386/2024 in CP 233 of 2008

Provided that, where the property disclaimed is of a leasehold nature, the Court shall not make a vesting order in favour of any person claiming under the company, whether as under-lessee or as mortgagee or holder of a charge by way of demise, except upon the terms of making that person -

(a) subject to the same liabilities and obligations as those to which the company was subject under the lease in respect of the property at the commencement of the winding up; or

(b) if the Court thinks fit, subject only to the same liabilities and obligations as if the lease had been assigned to that person at that date;

and in either event (if the case so requires) as if the lease had comprised only the property comprised in the vesting order; and any mortgagee or under-lessee declining to accept a vesting order upon such terms shall be excluded from all interest in and security upon the property, and, if there is no person claiming under the company who is willing to accept an order upon such terms, the Court shall have power to vest the estate and interest of the company in the property in any person liable, either personally or in a representative character, and either alone or jointly with the company, to perform the lessee's covenants in the lease, freed and discharged from all estates, encumbrances and interests created therein by the company. (7) Any person injured by the operation of a disclaimer under this section shall be deemed to be a creditor of the company to the amount of the compensation or damages payable in respect of the injury, and may accordingly prove the amount as a debt in the winding up."

17. He has next placed before this Court the order dated 8th May,

2017 to highlight that it is pursuant to such order that the official

liquidator was activated to take actual possession of the properties of

the company in liquidation. Following the aforesaid, the official

with IA No. CA/83/2021 with IA No. CA/386/2024 in CP 233 of 2008

liquidator had visited the premises no. 46B, Chowringhee Road, Kolkata

on 4th October, 2018 and had noted that the said property is a five (5)

storied building on a plot of land measuring 3 bighas, with garages and

staff quarters. It is during such visit one, Mr. Manik Chand Dwark and

one, Mr. Alok Banerjee came on the spot and objected to the taking over

possession of the entire premises by demanding that 12 flats together

with garages and servants quarters in the said building along with

undivided share of land was owned by Salasar Towers Pvt. Ltd. whom

they represent. Copy of the registered conveyance dated 31 st March,

2008 together with copies of the municipal tax receipts were also made

over to the official liquidator. In the circumstances as aforesaid, the flat

nos. 1, 5, 8, 9, 11, 12, 13, 14, 17, 18, 19 and 21 have only been taken

into custody with undivided share of land by putting new padlocks and

official seal together. Signature of both official liquidator and the names

of the others present appear on the minutes of the meeting. According to

such report, presence of Eyelid was not noted at the time of taking over

procession by the official liquidator. He has also relied on a letter dated

27th July, 2018 issued by the Kolkata Municipal Corporation in

response to a query from the official liquidator intimating that apart

from the name of Dunlop Rubber Company Limited, M/s. Guest Keen

Williams Ltd., and the name of Salasar Towers Pvt. Ltd. appear in the

records of the Municipality as recorded owners in respect of such

property. He has also relied on a letter for direction taken out by the

with IA No. CA/83/2021 with IA No. CA/386/2024 in CP 233 of 2008

official liquidator for the said application to be taken on record a

monthly report January and February 2020, and for leave to take over

the assets and properties of the company in liquidation at Worli,

Mumbai, Attapattu at Ambattur, Chennai, and Sahaganj at Hooghly,

which was affirmed by the Deputy Official Liquidator on 5th March,

2020. By an order dated 8th January, 2021, a Coordinate Bench of this

Court taking note of the averments made in the affidavit in support of

the application for directions had allowed prayer 'A' of the summons for

direction dated 8th December, 2020 by noting that prayer-B of summons

shall be considered in a separate application. By referring to the above

report, he has submitted that the official liquidator upon receipt of

confirmation by the Kolkata Municipal Corporation that the property at

62A, Mirza Ghalib Street, Kolkata - 700016 is owned by the company in

liquidation has taken possession of such property. The report records

that the said property has also been taken possession by the official

liquidator.

18. He has also drawn the attention of this Court tot the unregistered

agreement dated 25th September, 2006 and contends that as per clause

3 of such agreement, execution of conveyance is simultaneously with or

before handing over possession of the said unit to the purchaser. Having

regard thereto, the case made out by Eyelid along with the surrounding

circumstances and the absence of Eyelid at the time of taking

possession does not appear to be acceptable. By referring to the bank

with IA No. CA/83/2021 with IA No. CA/386/2024 in CP 233 of 2008

statement, he had tried to highlight that the money which was

transferred from Dunlop to India Finance was further routed from India

Finance to Coral ENVT involving Eyelid. The same would make out a

case of money laundering involving Eyelid.

19. He has also relied on the invoices issued by Shiva Sakti Security

Services, which has been engaged by the official liquidator to secure

portion of premises no. 46B, Chowringhee Road, Kolkata, which has

been taken possession by the official liquidator. According to Mr. Bose,

the provisions of Section 535 of the Companies Act cannot authorise the

official liquidator to execute any deed of conveyance. Further since, an

application under Section 446 of the Companies Act seeking leave is

pending the aforesaid prayers are wholly illusory and have been

rendered infructuous.

20. Having heard the learned advocate appearing for the respective

parties, I notice that though this Court having regard to the judgment

delivered by the Division Bench on 2nd November, 2023 in APOT 414 of

2023 is obliged to decide on the application of Eyelid before confirming

the sale proposed, the matter has, however, travelled further. In fact by

a subsequent order dated 19th December, 2023 passed by the Division

Bench in a connected matter, on an appeal filed by the contributory

from the auction notice issued by the official liquidator, wherein Eyelid

was represented, despite noting the contention of Eyelid, granted leave

both to Eyelid and Salasar to participate in the auction sale and submit

with IA No. CA/83/2021 with IA No. CA/386/2024 in CP 233 of 2008

their bids, if so advised, without prejudice to their rights and

contentions with a further direction upon the official liquidator to

publish a sale notice in the website where offers can be submitted upon

obtaining fresh valuation of the property on or before 10th January,

2024.

21. Eyelid has since taken out the application being C.A. 386 of 2024

and has sought for leave to institute a suit for specific performance of an

agreement for sale dated 25th September, 2006. Having thus, proceeded

with such application, the prayer made in C.A. 83 of 2021, which not

only call upon the official liquidator to disclaim the undivided half share

of the property but also seek for a direction upon the official liquidator

to execute registered deed of conveyance in respect of the half share at

46B, Chowringhee Road, Kolkata, in favour of Eyelid, in my view, cannot

survive. This apart, in order to insist for a prayer for disclaimer, Eyelid

has to establish its right at the first instance over in respect of property

in question. Admittedly, when the official liquidator had visited the

property in question, Eyelid was nowhere to be seen. The municipal

records also do not recognise the presence of Eyelid. Though, the

presence of Salasar is noted. Eyelid relies on an unregistered agreement

for sale. It is well settled that an unregistered agreement for sale does

not confer title. The judgment delivered in the case of Kanta Devi

Berlia (supra), Suraj Lamp & Industries (supra), Ram Baran Prasad

(supra), Narandas Karsondas (supra) and Ramesh Chand (supra) are

with IA No. CA/83/2021 with IA No. CA/386/2024 in CP 233 of 2008

relied on. This apart, though, Eyelid has claimed the agreement for sale

is backed up with a consideration of Rs. 8 Crores, such payment on the

own showing of Eyelid was not directly paid by Eyelid. The transactions

relied on as has been disclosed in an affidavit in reply affirmed by one

Ritabrata Adak on 16th March, 2022 would demonstrate that payments

have been made from India Finance Limited through a series of

transaction involving Dunlop to India Finance as well. Mr. Banerji has

however, drawn the attention of this court to the bank statements and

the balance sheet of Dunlop and has attempted to highlight that these

transactions are circular transactions, which had been entered with the

object of siphoning away funds from Dunlop. Although, the Eyelid has

relied on a document dated 3rd August, 2006 authorising sale/disposal

of the companies non-core assets at Kings Court, 46B, Chowringhee

Road, Kolkata, however, the authenticity and/or validity of such

document is also not without doubt especially having regard to the

disclosure made by the official liquidator that at the time of taking over

possession of the property of Dunlop, Eyelid was nowhere to be seen.

22. This apart, as has been rightly pointed out by Mr. Banerji, the

balance sheet of Dunlop for 2010-11 mentions Dadar properties and

Finance Limited, Eyelid and India Finance Limited as associate/group

companies of Dunlop India Limited. The same read with Form No. AOC-

4 for filing financial statement of Eyelid under Rule 12(1) of the

Companies (Accounts) Rules, 2014 mentions Dadar Properties and

with IA No. CA/83/2021 with IA No. CA/386/2024 in CP 233 of 2008

Finance Private Limited to be the holding company of Eyelid, and the

printout of the View Director Master Data also shows the group

companies of Dunlop in the same frame, which includes Dadar

Properties and Finance Pvt. Ltd., and Eyelid Merchantile Pvt. Ltd.

Interestingly, when the challenge to the winding up order was turned

down in A.P.O. No. 50 of 2013, by order dated 2nd May, 2013, the

Hon'ble Division Bench had noted that when the company was sick and

the matter was pending before the BIFR or so soon thereafter four

valuable properties of the company in liquidation estimated Rs.2300

Crores were surreptitiously transferred. To morefully appreciate the

same, the relevant portion of the above order is extracted hereinbelow:

" BACKDROP:

Dunlop India Ltd. was a Tyre manufacturing Company. It changed hands from time to time. Ultimately, the company came within the fold of Chabarias, the liquor baron. The company became sick and was referred to the Board of Industrial and Financial Reconstruction (hereinafter referred to as 'BIFR'). While the proceeding was pending before the BIFR, Ruias came in control of the company. Ruias claimed, they got control through purchase of controlling block of shares. Be that as it may, Ruias came in control of both the factories at Sahaganj in the State of West Bengal and Ambattur in the State of Tamil Nadu. Intially Ruias opened the Sahaganj factory and started manufacturing process at least, it was claimed so. Ambattur unit was however functioning. It now appears, during the period when matter was pending before the BIFR or so soon thereafter four valuable properties having an estimated value of Rs.2300 crores were surreptitiously transferred. The management wanted to avoid the restrictions of Section 22 of the Sick Industrial Companies Act, 1985, window dressed the accounts showing

with IA No. CA/83/2021 with IA No. CA/386/2024 in CP 233 of 2008

the net worth of the company positive and thus came out of the fold of BIFR. The management neither paid the creditors nor the workers. Both the units were shut down in course of time. The creditors started making application for winding up since 2008. There had been earlier winding up petitions that were kept in abeyance in view of pendency of the proceeding before the BIFR. For some time the company also enjoyed the benefit of relief undertaking under the State law. On a sum total of the situation, the company left no stone unturned keeping the creditors at bay. The workers were given false promises. In the hope that the factory would be reopened, the workers did not raise any serious issue pressing their long-standing dues. One of the creditors, Madura Coats Ltd. Ltd. filed application for appointment of provisional Arbitrator. By a judgment and order dated March 26, 2012 the learned Judge appointed Official Liquidator as the provisional liquidator and asked the provisional liquidator to take steps as against the fraudulent transfer of the immovable properties referred to above. The Division Bench termed it as Special Officer, however, did not disturb the process of inventory. The company ultimately faced the final hearing of the winding up proceeding."

23. The above casts serious doubts as regards the validity of the

transaction and the unregistered agreement dated 25th September,

2006. I may note that Mr. Ray has placed strong reliance on the

judgement delivered in the case of Siddhpur Mills (supra) has

contended that the winding up order only relates back to the

commencement of the winding up proceedings to the date of

presentation of the petition and that any transfer made by the company

in liquidation after the presentation would be void unless directed by the

Court, however in the instant case, since the transactions are much

with IA No. CA/83/2021 with IA No. CA/386/2024 in CP 233 of 2008

prior to the winding up order which was passed on 31st January, 2013

which was later confirmed by the Appeal Court on 2nd May, 2013, the

validity of the transaction cannot be doubted and that the transaction

requires protection of equitable consideration. However, since, at this

stage, Eyelid only seeks leave to institute a proceeding and establish its

right in terms of the provisions contained in Section 446 of the

Companies Act, I am of the view that it shall not be prudent to deny

such leave to Eyelid without in any way conferring any right in favour of

Eyelid. Before concluding, I must note that in C.A. 83 of 2021 Eyelid has

also sought for orders for quashing the sale notice dated 9th September,

2021 and for recalling of the order dated 6th September, 2021. Since, by

an order dated 19th December, 2023, the Division Bench of this Court

has already directed the official liquidator to publish a fresh sale notice

by carrying out a fresh valuation and by granting liberty to both Eyelid

and Salasar to participate in the auction sale upon such revaluation

being obtained and upon publishing of fresh sale notice, and upon offer

being submitted, a report has been filed by the official liquidator, I am of

the view nothing survives in prayers 'C' and 'E' of the application being

C.A. 83 of 2021 as the aforesaid order dated 19th December, 2023 was

passed in presence of Eyelid. Having regard thereto, the application

being C.A. 83 of 2021 stands disposed of without any order. C.A. 386 of

2024 is allowed by granting liberty to Eyelid to institute a suit or

proceeding to establish its rights in accordance with law, if so advised.

with IA No. CA/83/2021 with IA No. CA/386/2024 in CP 233 of 2008

24. Insofar as C.A. 61 of 2019 is concerned, having regard to the order

passed on 3rd February, 2021, only in the event Salasar is able to match

the price bid of the highest bidder that the matter would require further

consideration.

25. Considering the above and noting from the report of the official

liquidator dated 8th February, 2024 that the official liquidator in terms

of the order dated 19th December, 2023 has taken steps for auction sale

of the property by e-auction conducted on 8th February 2024 through

designated e-auctioner of Railtel Corporation of India Pvt. Ltd., it

appears that it has received an offer and since, the above applications

are now disposed of, let C.P. 233 of 2008 be taken up for further steps

in relation to the sale notice dated 8th January, 2024. Accordingly, list

C.P. 233 of 2008 on 20th March, 2026, for considering the report of the

official liquidator regarding confirmation of sale.

Urgent photostat certified copy of this order, if applied for, be made

available to the parties, on priority basis, upon compliance of all

formalities.

(RAJA BASU CHOWDHURY, J.)

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter