Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

O.L., Acme Finance P. Ltd. vs Krishan Gopal
1974 Latest Caselaw 156 Del

Citation : 1974 Latest Caselaw 156 Del
Judgement Date : 7 June, 1974

Delhi High Court
O.L., Acme Finance P. Ltd. vs Krishan Gopal on 7 June, 1974
Equivalent citations: 1975 RLR 170
Author: D Kapur
Bench: D Kapur

JUDGMENT

D.K. Kapur, J.

(1) [M/S Acme Finance P. Ltd. was ordered to be wound up on 7.2.69. Its directors were required to submit statement of affairs within 21 days which they failed to do in spite of notice. Complaint was filed against them. As respondent no. 5 was not being served she was given up. Respondents no. 1 to 3 pleaded that they had ceased to be Directors long before and hence were unable to file statement of affairs. Respondents 4 and 6 were given repeated opportunities to file the statement but they failed to do so. They were held guilty.]

(2) It appears to me that there are, as reproduced above and discussed earlier numerous orders consisting of directions by this Court to the accused to file the statement of affairs. No statement of affairs has been filed inspite of these directions. I, therefore, find that there is no reason to hold that the accused are not guilty of an offence under Section 454(5) of the Act.

(3) Section 454 of the Act consists of two parts. Under Section 454, the Directors who are Directors on the date of the winding up are obliged to file the statement of affairs without any order of the Court. On the other hand, the Court has the power to order the ex-Directors to file the statement of affairs as stated in Section 454(2) of the Act. In the present case, various Judges of this Court have given innumerable directions to the accused to file the statement of affairs, Mr. Rakesh Sawhney, counsel for the accused, has been making a series of statements that he was making arrangement to have the statement of affairs prepared. The first order in this respect was passed on 5th April, 1972. That order was restricted to accused Nos. 4 and 6. The final words of the order are-"to come up on 19th May, 1972". By that date, accused should have arranged to have inspection of the records from office of the C.B.I, after obtaining a letter of authorisation from the Official Liquidator. After that date the case was adjourned again and again without any statement of affairs being filed. Eventually, the accused were examined as their own witnesses on 7th May, 1973 and 9th October, 1973 Shri Krishan Sabharwal stated that he would be preparing the statement of affairs and Shri Jagdish Chand Nagia stated that he would not take any steps to submit the statement of affairs.

(4) The upshot of the matter is that neither the fourth accused nor the sixth accused have taken steps to inspect the records and prepare the statement of affairs. The order directing these two accused to submit the statement of affairs was passed in April, 1972. In view of their failure to submit the statement of affairs, I hold both the accused guilty of an offence under Section 454(5) of the Act and I also hold that they are not entitled to any mercy in respect of the default committed by them as they have been given ample latitude by the Court to submit statement. The punishment prescribed by law enables the Court to impose a sentence of imprisonment and a sentence of fine which may extend to Rs. 100.00 per day. As the accused Nos. 4 and 6 have been in default for at least a period of two years after the direction was given to them, I think the ends of justice would be met by imposing a sentence of fine of Rs. 15,000.00 on each of these two accused. In default of payment of fine, each accused will suffer imprisonment to the extent of six months. The accused are given three month's time to pay the fine. As far as accused Nos. 1, 2 and 3 are concerned, I give them the benefit of doubt as they appear to have resigned as Directors before the winding up order was passed. If the Official Liquidator gets a direction against them under Section 454(2), they may also be directed to help in the filing of the statement of affairs. Accused No. 5 has already been given up.

 
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 Newsletter