Citation : 2011 Latest Caselaw 3819 Del
Judgement Date : 9 August, 2011
THE HIGH COURT OF DELHI AT NEW DELHI
% Judgment delivered on: 09.08.2011
+ CO. APP. 61/2005
M/S NEHRU PLACE HOTELS LIMITED ... Appellant
Versus
M/S BHUSHAN LIMITED ... Respondent
WITH
+ CO. APP. 62/2005
M/S NEHRU PLACE HOTELS LIMITED ... Appellant
Versus
M/S BHUSHAN STEEL & STRIPS LIMITED ... Respondent
Advocates who appeared in this case:
For the Appellants : Mr Akhil Sibal with Ms Vidhi Goel and Mr Deepak Khurana For the Respondents : Mr N.K. Kaul, Sr Advocate with Mr Anil Airi and Mr Ravi Krishan Chandan, Ms Sadhna Sharma and Ms Srishti Jaisingh
CORAM:-
HON'BLE MR JUSTICE BADAR DURREZ AHMED HON'BLE MR JUSTICE V.K. JAIN
1. Whether Reporters of local papers may be allowed to see the judgment? Yes
2. To be referred to the Reporter or not? Yes
3. Whether the judgment should be reported in Digest? Yes
BADAR DURREZ AHMED, J
1. These appeals arise out of a common judgment dated
09.05.2005 delivered by the learned Company Judge in C.P. Nos.40/2004
and 41/2004, whereby the appellants' petitions seeking winding up of
the respondents (Bhushan Limited in C.P. No.40/2004 and Bhushan Steel
and Stripes Limited in C.P. No.41/2004) on the ground that the
respondent companies were unable to pay their debts, were dismissed.
The company petitions were founded on the basis of a compromise
decree dated 19.12.1997 passed by a learned single Judge of this court,
whereunder the respondents had agreed to make payments of recurring
charges which included maintenance charges in respect of the common
areas and common facilities. The plea of the appellant was that since the
charges specified in the decree were not being paid by the respondents, it
was apparent that they were unable or had neglected to pay their debts.
2. On the other hand, the respondents had taken the plea that
though they had initially made payments of recurring charges in terms of
the compromise decree, they had stopped making the payments at the
rates demanded by the appellant inasmuch as the maintenance charges
were contrary to the provisions of the Delhi Apartment Ownership Act,
1986 as well as against public policy. It was claimed by the respondent
companies that the compromise decree was a nullity and could not be
enforced and, therefore, the non-payment of any amount thereunder
could not be regarded as a debt payable by the respondent companies.
3. The learned Company Judge dismissed the winding up
petitions after concluding that the respondent companies had raised a
bona fide dispute with regard to the so-called debt, particularly in view
of the mandatory provisions of the Delhi Apartment Ownership Act,
1986. The learned Company Judge has also taken the view that even
though there was a compromise decree, the company court was entitled
to go into the question as to whether there was or was not a bona fide
dispute with regard to the debt which had allegedly remained unpaid.
The learned Company Judge, thus, held that these were not cases where
discretionary jurisdiction of winding up ought to be exercised. However,
at the same time, it was observed that:-
"... to balance the equities it would be proper to give certain directions to the company inasmuch the company cannot be allowed to create a situation where it does not pay any maintenance charges at all. No doubt the petitioner is to render the accounts as well."
Consequently, the learned Company Judge disposed of the company
petitions as under:-
"42. These petitions are, therefore, disposed of with the following directions:
(i) The company shall pay maintenance charges at the rate of Rs.29.03 per sq.ft. which were the charges agreed to in July, 1997. I am conscious of the fact that the company even thereafter paid increased maintenance charges after adding 8% / 9% every year till 2003, still I am restricting the payments, for time being, at Rs.29.03 per sq.ft. as the company claims that it has already paid huge amount in excess and the accounts are to be rendered by the petitioner.
(ii) The petitioner, if rendition of accounts, is able to show that amount payable is more than Rs.29.03 per sq.ft.it would be entitled to make claim of further maintenance charges for the period in question.
(iii) Both the parties would be at liberty to seek their civil remedies, namely, the petitioner for claiming the maintenance charges at enhanced rate, if justified on actual basis and the company for claiming rendition of accounts."
4. The questions which arise for consideration in these appeals
are:-
a) Whether the company court can go behind a
compromise decree in order to ascertain as to
whether a debt based on the same is legally
enforceable or not and whether a bona fide dispute
in respect of the debt can be raised
notwithstanding the existence of a compromise
decree ?
b) Whether the recurring maintenance charges agreed
to be paid by the respondent companies to the
appellant in terms of the compromise decree are
contrary to the provisions of the Delhi Apartment
Ownership Act, 1986 ?
c) Whether the impugned judgment of the learned
Company Judge, particularly with regard to the
nature of the debt and also the compromise decree,
is binding on the civil court in the suits pending
between the parties ?
5. Before we examine these questions, it would be appropriate to
set out the necessary facts. The appellant is in the hotel business and one
of its hotels is located at Nehru Place, New Delhi adjacent to which the
appellant has also built up an International Trade Tower which houses
several commercial establishments. The space has been sold to such
establishments by the appellant. The respondent companies also entered
into 'lease' agreements dated 16.04.1993 and dated 17.04.1993, whereby
the appellants were to eventually sell, transfer and convey the title of Flat
Nos.109, 110, 111 and 112 altogether measuring 4000 sq. ft, situated in
Block-F of the First Floor of the said Trade Tower to the respondent
(Bhushan Limited). A similar arrangement was made with Bhushan
Steel and Strips Limited in respect of Flat Nos.101, 102, 103, 104, 105,
106, 107 and 108 altogether measuring 8000 sq. ft., including the super
built-up area situated in Block-F, First Floor of the said International
Trade Tower, Nehru Place, New Delhi. The respondent companies had
raised some disputes in 1994 and had instituted a suit against the
appellant being CS(OS) No.1639/1994. The appellant had also filed a
suit against the respondents being CS(OS) 1513/1995. Both the suits
were compromised in terms of a compromise deed dated 17.12.1997. On
17.12.1997, the appellant entered into space buyer agreements with the
respondent companies in respect of the said flats mentioned above,
whereby the respondent companies purchased their respective flats and
also acquired an irrevocable right to use certain parking spaces in terms
of the said agreements.
6. By virtue of the space buyers agreements, the respondent
companies were to make payments of the total sale price as also the
recurring charges, such as car parking, insurance, sinking fund, ground
rent, electricity and water charges, etc. The space buyers agreements
required the respondent companies to pay recurring charges. The
recurring charge was defined in clause 2(c) as follows:-
"2(c) Recurring Charge shall mean those amounts which are agreed to be paid and borne by the Space Buyer in future, that is, after the date of handing over possession and shall include:
(v) consideration for any common area, common facility, amenity or advantage not herein specified but subsequently agreed in writing to be made available to the Space Buyer by the Company to which the Space Buyer may be found to be entitled or may become entitled under any law, rule, judgment or decree of any court;
(vi) further agreed maintenance charges and contribution to sinking / capital replacement fund;
(vii) further agreed maintenance charges for running & maintenance of the Air-conditioning plant and contribution to sinking / capital replacement fund. (this would be applicable for such spaces where the air-conditioning facility is also agreed to be provided).
(viii) amount due from Space in lieu of Ground Rent as specified in this Agreement from the date of execution of this Agreement."
7. Clause 14 of the said agreement sets out all the payments
which are to be made by the respondent companies in the following
terms:-
"Clause 14 (a). From the date of this Agreement, the Space Buyer would be liable to pay regularly maintenance and service charges for common areas and for the consumption of electricity and water in the common area.
(b) in respect the spaces which are air- conditioned, the Space Buyer would be liable to pay the Company all charges such as for the consumption of electric and water and other consumables for the running of air-conditioning, plant, as well as for its repairs, maintenance, administrative expenses and management charges of the Company which are included in the Maintenance charges stipulated in Annexure.
(c) The Space Buyer would be liable to pay annually the sinking fund for the replacement of capital goods like air-conditioning plant, generators, machinery, electrical equipments, cables ducting, transformers, pumping-sets, fire fighting equipment, water-mains, toilets, ventilation equipments, lifts, escalators, etc.etc., the rates of sinking fund as payable would be worked out separately for air-conditioned areas and non air-conditioned areas.
(d) That the raids (sic) of general Maintenance charges for common services, insurance and sinking fund for replacement of capital goods for the calendar year 1997 have been fixed on the basis of Living Index Points as issued by Delhi Administration in December, 1996. The above charges will be subject to annual increase in proportion to the rate of inflation to cover the increased cost of maintenance / materials expenses etc. The annual inflation / increase will be assessed on
the basis of the increase in points of Living Index as regularly issued by the Delhi Administration from time to lime. The percentage of increase will be the same as the percentage of increase in the points of Living Index. Minimum increase annually would be 9 percent on the last paid charges. The charges will be revised in the month of July every year on the basis of Living Index as issued by Delhi Administration 31st December of previous year and would normally be applicable for one year.
(e) The payments towards the sinking fund would be payable annually in advance and charges for maintenance of the common services and for Air conditioning plant (wherever applicable) would be payable within six monthly in advance.
(0) The company at no point of time has to render any account to the Space Buyer for the actual expenses incurred by the Company."
8. In the compromise deed, which formed the basis of the
compromise decree, the following clauses with regard to recurring
charges / maintenance charges were incorporated:-
"7. At the time of recording of this Compromise Agreement in Court BIL shall pay to NPHL a' sum of Rs.22,47,302/- (Rupees twenty two lakhs fourty seven thousand three hundred and two only) in full and final settlement of NPHL's claim, for maintenance charges, car parking charges, electricity and water charges in respect of the Apartments for the period prior to 30.6.97 and advance for the period 1.7.97 to 31.12.97.
8. With effect from 1st July, 1997 BIL shall be liable to pay to NPHL maintenance charges for the Apartments at the rate of Rs.29.03 (Rupees Twenty Nine and paise Three only) per square foot i.e.
Rs.1,16,120/- (Rupees one lac sixteen thousand one hundred twenty only) per month.
9. On every 1st July commencing 1st July, 1998 the rate of Rs.29.03 per square foot shall be revised upwards according to the living index as on that date subject, however, to a minimum increase of 9% each year.
10. With effect from the date of recording of this Compromise Agreement in Court, NPHL shall be bound and obliged to supply back-up power (one kilowatt per one hundred square feet) to 131L. 13IL shall be liable to pay to NPHL @ Rs.8 (rupees Eight only) per unit. The reading of units supplied by NPHL and consumed by BIL will be recorded in sub-meter which will be installed by NPHL at the Apartments for that purpose.
11. On every 1st July commencing 1st July, 1998 the rate of Rs.8 per unit shall be revised upwards according to the living index as on that date subject, however, to a minimum increase of 9% each year."
9. On a joint application under Order 23 Rule 3 read with
Section 151 of the Code of Civil Procedure, 1908, and after the
statements of the learned counsel for the parties were recorded, the order
recording the compromise on 19.12.1997, was passed by the learned
single Judge in the following manner:-
"7. In view of the above statement made by the learned counsel for the parties and the contents of the documents (Ex. C-1, C-11, C-11.1), compromise arrived at between the parties, which is lawful, is hereby accepted. The present suit filed by the plaintiff
is decreed in terms of compromise arrived at between the parties and as reflected in documents (Ex.0-t, C-11 and C-111) that form pan of the decree sheet. Decree sheet be drawn up accordingly."
10. It is relevant to note that after the said compromise decree, the
respondent companies made payments in accordance therewith towards
maintenance charges for car parking till 31.12.2002 and the recurring
charges till 30.06.2003. Thereafter, the respondent companies had
stopped making payments. According to the appellant, the payments
were due to it under the compromise deed and the compromise decree
and an outstanding amount of Rs 30,78,371/-, including interest upto
10.11.2003, was shown to be due from the respondent companies. Since
the said amount was not paid by the respondent companies in spite of the
statutory notice of demand dated 18.11.2003 served upon the
respondents under Sections 433 and 434 of the Companies Act, 1956, the
said company petitions were filed seeking winding up of the companies
on the ground that it be deemed that the respondent companies were
unable to pay their admitted debts. However, the respondent companies
had replied to the statutory notice rejecting the claim of the appellant and
disputing the factum of the respondents' liabilities to pay the said amount
on the ground that the same was against the provisions of Delhi
Apartment Ownership Act, 1986, which, according to them, was
applicable on multi-storey buildings in Delhi, including the flats in
question. A reference was made to Section 24 of the said Act, which
specifically stipulated that "the provisions of the Delhi Apartment
Ownership Act would have effect notwithstanding anything inconsistent
therewith in any other law for the time being in force or in any contract,
undertaking or other instruments and all apartment owners, tenants of
owners, employees of owners and tenants, or any other person, who may,
in any manner, use the property or any part thereof to which the said Act
applied, would be subject to the provisions of the said Act and the bye-
laws and the rules made thereunder". As noted in the impugned
judgment, according to the respondents, the demand raised by the
appellant is illegal and contrary to the provisions of the said Act and it
was submitted that the company petitions were filed to coerce the
respondent companies to pay staggering amounts which would not
otherwise be the liabilities of the respondents in terms of the said Act. In
fact, the respondents had paid to the appellant, between 1997 and 2003,
an amount of more than Rs 2.25 crores towards maintenance charges and
it was claimed that despite this, the appellant was not rendering true
account of maintenance and it was alleged that the appellant would not
have spent more than Rs 40 lakhs towards maintenance during this
period while it had charged Rs 2.25 crores from the respondents. The
plea taken by the respondents was that the appellant could clear the
maintenance charges on actual basis and could not claim such charges by
adding undue profits.
11. The learned Company Judge, after examining the rival
contentions of the parties, came to the conclusion that although there was
a compromise decree, it was still founded on an agreement between the
parties which was evidenced by the compromise deed. He also took the
view that Section 24 of the said Act gave primacy to the provisions of the
same over, inter alia, any contract which may have been entered into
between the parties and, therefore, the statutory provisions of the said
Act would override the agreement between the parties. Consequently,
according to the learned Company Judge, the appellant was only entitled
to what was permitted by the said Act and not what they had agreed
upon. The learned Company Judge also held that notwithstanding the
existence of a court decree (albeit a compromise decree), the Company
court was entitled to examine the question as to whether, in reality, a debt
existed and in doing so, the company court was entitled to go behind the
decree. Consequently, the learned Company Judge came to the
conclusion that the stand adopted by the respondent companies in their
refusal to pay the maintenance charges in terms of the compromise
decree could be regarded as a bona fide dispute with regard to the
payment of debt. The result would be that a winding up petition would
not be permissible in these circumstances. Consequently, the winding up
petitions filed by the appellant were dismissed. However, as noticed
above, in an attempt to balance the equities, the learned Company Judge
made certain directions with regard to payment of maintenance charges.
12. We may also point out that after the filing of the company
petitions, the respondents filed a suit being CS(OS) 211/2005 entitled
Bhushan Steel and Strips Limited and Another v. Nehru Place Hotels
Limited, inter alia, for a declaration against the appellant stating that the
appellant was not entitled to claim maintenance charges as fixed by the
appellant and could only charge actual maintenance charges and also
prayed for a decree for rendition of true and fair accounts of all the
maintenance and other charges collected by the appellant with effect
from December 1997. A learned single Judge by an ex parte order dated
18.02.2005, injuncted the appellant from disturbing the facilities
provided to the respondent companies. On 18.02.2005, the learned
single Judge passed an order in the said suit, wherein it was recorded that
the appellant would not cause any disturbance to the facilities provided.
The respondents would pay for maintenance and other facilities at the
rate of Rs 29.03 per sq. ft. Thereafter, the appellant filed a clarification
application being IA No.5031/2005, wherein the appellant sought a
clarification of an earlier order and prayed that the respondents be
directed to pay the arrears of maintenance with effect from 01.01.2003
till 30.04.2005 and further sought a clarification that the rate of Rs 29.03
per sq. ft. did not include in it other charges, such as car parking and
back-up charges. By an order dated 19.03.2007, the learned single Judge
directed the respondents to pay the arrears of maintenance with effect
from 01.01.2003 till 30.04.2005 totalling to a sum of Rs 97,54,080/-, but
dismissed the application on other aspects relating to car parking, sinking
fund and ground rent. That part of the order is subject matter of FAO
(OS) No.256/2007, which is pending before a Division Bench of this
court.
Question (a):
Whether the company court can go behind a compromise decree in order to ascertain as to whether a debt based on the same is legally enforceable or not and whether a bona fide dispute in respect of the debt can be raised notwithstanding the existence of a compromise decree ?
13. It was submitted on behalf of the appellant that a decree
passed by a competent court can only be set aside in competent
proceedings and cannot be attacked in collateral proceedings. Reliance
was placed on the decision of the Supreme Court in the case of Rafique
Bibi (D) by Lrs. v. Sayed Waliuddin (D) by Lrs. and Ors: 2004 (1) SCC
287. It was contended that the compromise decree dated 19.12.1997, in
the present case, had not been challenged by the respondents and had,
therefore, attained finality. It was also contended that the decree was
binding between the parties and could not be challenged in collateral
proceedings, including winding up proceedings before a Company Court.
The decision in the case of Balvant N. Viswamitra and Ors v. Yadav
Sadashiv Mule (dead) through Lrs. and Ors: 2004 (8) SCC 706 was
also referred to by the learned counsel for the appellant to contend that
even an erroneous and illegal decision, which is not void, cannot be
objected to in execution or collateral proceedings. It was also contended
on the strength of the Supreme Court decision in the case of Vasudev
Dhanjibhai Modi v. Rajabhai Abdul Rehman and Ors: 1970 (1) SCC
670 that an executing court cannot go behind the decree between the
parties or representatives and must take the decree according to its tenor
and cannot entertain any objection that the decree was incorrect in law or
on facts. It was further contended that unless and until a decree is set
aside by appropriate proceedings in appeal or revision, a decree, even if
it be erroneous, was still binding between the parties. It was contended
on behalf of the appellant that the learned Company Judge had failed to
consider that the obligation of one party under the compromise decree
could not be invalidated without setting aside the advantage derived by
that party under the said decree. It was contended that it is only under
the said decree that the appellant had provided maintenance and it could
not now be said that the agreement between the parties was bad in law
and, that too, in a winding up petition, which, according to the learned
counsel for the appellant, was not the competent court to deal with the
said issue. It was also contended that the learned Single Judge at the
time of passing of the compromise decree had specifically noted that he
was satisfied that the agreement between the parties was lawful. Thus, it
was not open to the company court to re-examine that issue, particularly,
when the parties were represented by their counsel and their statements
had also been recorded and, therefore, ignorance of law could not be
pleaded as an excuse.
14. The learned counsel for the appellant also submitted that with
regard to the amendment in Rule 3A of Order 23, which came into effect
from 01.02.1997, no suit could be filed to set aside the compromise
decree on the ground that it was unlawful. This also lent support to the
contention of the appellant that the compromise decree could not be
permitted to be overlooked. Reference was also made to the Supreme
Court decision in the case of Banwari Lal v. Smt. Chando Devi
(through L.R.) and Another: 1993 (1) SCC 581, wherein on the plea
that a challenge to a compromise decree could only be made with regard
to the factum of compromise. It was also contended that sanctity must be
accorded to court orders and that even a consent decree has the same
value as a decree upon adjudication. Reliance was placed on Rama
Narang v. Ramesh Narang and Anr: 2006 (11) SCC 114. It was also
contended that the learned Company Judge had misinterpreted the ratio
of the decision of the Supreme Court in the case of Dhurandhar Prasad
Singh v. Jai Prakash University and Ors: 2001 (6) SCC 534 while
observing that "in the case of Dhurandhar Prasad Singh (supra), the
Supreme Court had gone to the extent of holding that if a decree is
passed in ignorance of the provisions of law, such a decree would be
inexecutable". With reference to paragraph 24 of the Supreme Court
decision, the learned counsel for the appellant submitted that the
Supreme Court decision specifically talked of "in ignorance of such a
provision of law" referring to a provision which made a decree incapable
of execution under law. He contended that this observation of the
Supreme Court cannot be generalized to mean that any decree passed in
ignorance of the provisions of law would be inexecutable. It was
contended that the Supreme Court used the expression specifically in
connection with the law relating to capability of execution and not as a
general proposition. In any event, it was contended by the learned
counsel for the appellant that the decision in the case of Dhurandhar
Prasad Singh (supra) was in connection of a decree having become
inexecutbale due to change in law and did not relate to a question where
the validity of the decree itself was in issue.
15. The learned counsel for the appellant also submitted that the
reliance placed by the learned Company Judge on the Supreme Court
decision in the cases of Kaushalya Devi and Ors v. Shri K.L. Bansal:
1969 (1) SCC 59 was also misplaced as that case was clearly
distinguishable. In the case before the Supreme Court, the satisfaction of
the court had not been recorded at the time of the making of the
compromise decree. But, in the present case, the order dated 19.12.1997
specifically records the satisfaction with regard to the compromise being
in accordance with law.
16. On the other hand, Mr Neeraj Kaul, the learned senior
advocate appearing on behalf of the respondents, submitted that a
company court examining the question of winding up can always go
behind the decree to ascertain whether in reality there is a debt or not.
He submitted that it does not follow as a matter of routine that the
company court is to act upon a decree treating it as a debt. Reliance was
placed on the decision of the Calcutta High Court in the case of
Bajrangbali Engineering Co. Ltd. v. Amar Nath Sircar and Ors: 1995
(83) Comp Cas 435 (Cal), wherein it was observed as under:-
"It is an undeniable proposition of law which emerges from these cases that the civil court granting the decree does not thereby bind either a court in bankruptcy or a winding-up court. The rationale is that a debt, which succeeds in the causing of a declaration of bankruptcy, or in the causing of initiation of the process of winding- up of a company, enures to the benefit or prejudice of not only the creditor in question, but of all other creditors and contributories, as the case might be, and at the same time causes civil death of the individual bankrupt or the wound up company, again, as the case might be, third parties are involved. Thus, the winding up court goes behind the decree wherever serious questions are raised about the decree having been obtained by fraud or collusion, or where there is a serious allegation about the lack of jurisdiction of the court passing the decree, or where a serious miscarriage of justice might, according to the winding-up court, occur, if the decretal debts were permitted to be used as a tool for winding up."
It was further held in the Calcutta High Court decision that:-
"The position at law well settled both in England and in India, therefore, is that a winding-up court on its own goes behind the decree in the aforesaid serious
circumstances, and if it is itself dissatisfied, then it does not permit a winding-up application to proceed, leaving the parties to work out their rights in execution proceedings in the ordinary civil courts. ..."
17. On the strength of the aforesaid observations, Mr Kaul
submitted that the compromise deed was entered into by the parties in
ignorance of the provisions of the said Act which had an overriding
effect. The compromise decree was also passed in these circumstances.
According to Mr Kaul, the learned Company Judge has taken a plausible
view in coming to a conclusion that the respondents have a bona fide
dispute with regard to the debt and, in thereby not proceeding further
with the winding up petitions.
18. Reliance was also placed on the decision of the Supreme
Court in the case of The State of Punjab v. S. Rattan Singh: AIR 1964
SC 1223, wherein the Supreme Court, with regard to insolvency
proceedings, observed that "it is the duty of the Insolvency Court
therefore to determine itself the alleged debts owed by the debtor
irrespective of whether those debts are based on a contract or under a
decree of court". The learned counsel referred to Harshad Shantilal
Mehta v. Custodian & Ors: 1998 (5) SCC 1, wherein the Supreme Court
observed as under:-
"30. It is on behalf of all these creditors that the Insolvency Court or the Official Receiver scrutinises the debts, whether claimed under a decree or otherwise. The same is the position of a company in winding up because the rules of insolvency apply to winding up proceedings as well. ..."
19. The learned counsel also placed reliance on the decision of
the Supreme Court in the case of Official Receiver, Kanpur and Another
v. Abdul Shakur and Others: AIR 1965 SC 920, wherein the Supreme
Court, again, in connection with insolvency proceedings, observed as
under:-
"... The Insolvency Court has, it must be remembered, to ascertain whether a debt is due by the insolvent, whether the debt is provable in insolvency, and the quantum of the debt due at the material date. In making this enquiry in its three aspects even the judgment of a court against the debtor may not be regarded as binding upon the Court. ..."
The Supreme Court further observed that:-
"13. A debt to be entered in the schedule must therefore be a real debt. A judgment against a debtor which is sought to be relied upon in proving a debt does not necessarily establish the existence of a real debt for the judgment may have gone by default it may have gone by consent or it may have been procured for any other reason. In a proceeding relating to proof of debts, the question which arises being not one between the insolvent and the proving creditor alone, the rights of other creditors of the insolvent have of necessity to be considered. Even if for some reason, the debtor himself
is estopped from denying the debt, there will be no estoppel against the Insolvency Court."
20. It is, thus, apparent that, on the one hand, the learned counsel
for the appellant contended that a decree of the court, which includes a
consent decree, cannot be overlooked by an executing court and cannot
be questioned in collateral proceedings, including winding up
proceedings. On the other hand, the learned counsel for the respondents
submitted that, while the normal rule is that an executing court or any
other court, in collateral proceedings, cannot go behind a court decree,
this general rule is not applicable to the special cases of insolvency and
winding up proceedings.
21. We agree with the view taken by the learned Company Judge
that the company court in the course of the winding up proceedings is not
bound by a decree of the court when it has to determine as to whether
there exists a real debt or not. We also agree with the submissions made
by Mr Kaul that the general rule does not apply to insolvency
proceedings or to winding up proceedings before a company court. The
logic of this is quite clear and has been amply brought out by the
Calcutta High Court in the case of Bajrangbali Engineering Co.
Ltd.(supra). While a decree of a civil court binds the parties to the
decree and to that extent neither of them can wriggle out of it unless they
are able to show that it was obtained because of fraud or collusion etc., in
a winding up proceeding, it is not only an issue between a creditor and
the company, but also involves the larger question of survival of the
company itself which effects the rights and obligations of several other
parties. Thus, while the debtor company may be estopped from resiling
from its commitments under the compromise decree, it may not enable
the creditor to seek winding up of the company on this ground alone.
22. In a recent decision of the Supreme Court in the case of IBA
Health (I) Pvt. Ltd v. Info-Drive Systems Sdn. Bhd: 2010 (10) SCC 553,
it was observed that it is the duty of the company court to examine
whether the company, whose winding up has been sought, has a genuine
dispute to a claimed debt. The Supreme Court observed that a dispute
would be substantial and genuine if it is bona fide and not spurious,
speculative, illusory or misconceived. The company court, at that stage,
is not expected to hold a full trial of the matter. It must decide whether
the grounds appear to be substantial and the grounds of dispute, on the
part of the company, must not consist of some ingenious mask invented
to deprive a creditor of a just and honest entitlement and must not be a
mere wrangle. The supreme Court observed that:-
"It is settled law that if the creditor's debt is bona fide disputed on substantial grounds, the court should dismiss the petition and leave the creditor first to establish his claim in an action, lest there is danger of abuse of winding up procedure. The Company Court always retains the discretion, but a party to a dispute should not be allowed to use the threat of winding up petition as a means of forcing the company to pay a bona fide disputed debt."
23. The Supreme Court had placed reliance on its earlier decision
on the cases of Amalgamated Commercial Traders (P) Ltd v. A.C.K.
Krishnaswami and Anr: (1965) 35 CC 456 (SC), Madhusudan
Gordhandas and Co. v. Madhu Woollen Industries Pvt. Ltd: 1971 (3)
SCC 632, and Mediquip Systems (P) Ltd v. Proxima Medical Systems
(GMBH): 2005 (7) SCC 42, wherein the Supreme Court held that
whether the defence raised by the company, whose winding up was
sought, was a substantial one and not a mere moonshine and had to be
finally adjudicated upon on the merits before the appropriate forum".
The Supreme Court further observed that:-
"23. The principles laid down in the above mentioned cases indicate that if the debt is bona fide disputed, there cannot be "neglect to pay" within the meaning of Section 433(1)(a) of the Companies Act, 1956."
This takes us to the discussion of the next question.
Question (b):
Whether the recurring maintenance charges agreed to be paid by the respondent companies to the appellant in terms of the compromise decree are contrary to the provisions of the Delhi Apartment Ownership Act, 1986 ?
24. We do not have to give a definitive answer to this question
because the same cannot be gone into in winding up proceedings. That is
a matter of full-fledged trial before an appropriate forum. The question
whether the respondents are right in contending that in view of the
provisions of the Delhi Apartment Ownership Act, 1986, they are not
liable to pay the amount agreed upon by them and recorded in the
compromise decree, cannot be decisively gone into by a company court
in ascertaining as to whether the respondents were unable to pay their
debts. All that the company court is required to do, as observed by the
Supreme Court in IBA Health (supra), is that whether the dispute raised
by the respondents was substantial and genuine or in other words,
whether it was bona fide and not spurious, speculative, illusory or
misconceived. We note that the learned company Judge has examined
the provisions of the Delhi Apartment Ownership Act, 1986 in great
detail and has then come to the conclusions, which according to him also,
are only tentative. All that the company court is required to do is to
examine as to whether there is a bona fide dispute with regard to the
debt, which is sought to be enforced. Once the company court comes to
the conclusion that the dispute is substantial and genuine, meaning
thereby that it is bona fide and not illusory or misconceived, then the
only course open to the company court, is that it should dismiss the
petition for winding up and leave the creditor to his civil remedies. The
Supreme Court has cautioned that winding up proceedings should not
become a substitute for recovery proceedings.
25. On going through the arguments advanced by the learned
counsel for the parties before us, as also the impugned judgment in great
detail, we are of the view that the learned company Judge was correct in
holding that there was a bona fide dispute with regard to the debt in the
backdrop of the arguments based on the Delhi Apartment Ownership
Act, 1986. We are making it clear that this does not mean that what the
respondents contended on the basis of the said Act is correct or
established in law, but only that their defence is bona fide and is not
illusory or misconceived. Whether they are right in law or not, would be
decided before some other appropriate forum and is not to be decided by
the company court in winding up proceedings.
26. Thus, we make it clear that neither this court nor the company
court was required to give any definitive finding as to whether the
agreement between the parties was contrary to the provisions of the Delhi
Apartment Ownership Act, 1986 or not. The respondents have only been
able to establish that the dispute raised by them with regard to
maintenance charges is not illusory or misconceived.
Question (c) Whether the impugned judgment of the learned Company Judge, particularly with regard to the nature of the debt and also the compromise decree, is binding on the civil court in the suits pending between the parties ?
27. The answer to this question follows from the discussion above
and, that is, that the decision of the learned company Judge with regard
to the debt in the backdrop of the Delhi Apartment Ownership Act, 1986
is not binding on the civil court in the pending suits. It is clear that the
winding up jurisdiction of a company court is a discretionary jurisdiction
and does not, in fact, adjudicate the civil rights between a debtor and a
creditor. Thus, any observations made by the learned Company Judge in
the impugned order with regard to the compromise decree or the
compromise deed entered into between the appellant and the respondents
being contrary to or inconsistent with the provisions of the Delhi
Apartment Ownership Act, 1986 would not be binding on the civil court
which is hearing the pending suits between the parties. This fact has also
been brought out by the learned Company Judge in the impugned
judgment where he has stated: "I may hasten to add that these are
tentative observations. What is highlighted is that questioning by the
respondent of such maintenance charges claimed by the petitioner
cannot be treated as arbitrary or without basis."
28. What the company court has decided is only that the winding
up petitions cannot be proceeded with further in view of the fact that the
respondent companies have been able to demonstrate that their defence is
not a moonshine defence and that there is a bona fide dispute with regard
to the debt. This does not mean that what is submitted on behalf of the
respondent companies with regard to the compromise decree and the
compromise deed being contrary to the provisions of the Delhi
Apartment Ownership Act, 1986, has been accepted by the company
court. That is not the case and, even if it were an impression which the
parties may have obtained, we dispel the same.
29. We, however, are not in agreement with the directions (i) and
(ii) in paragraph 42 of the impugned judgment. Similar directions have
already been given by the learned single Judge in the pending suit
between the parties. In any event, as the winding up petition itself was
being dismissed, we feel that it would not be appropriate if the said
directions given by the company Judge are retained. Consequently, the
appeals are dismissed, but the said directions with regard to payment are
treated as having been deleted from the impugned judgment in view of
the fact that similar directions are already in existence in the civil suit,
being CS(OS) 211/2005, pending between the parties.
30. The appeals stand disposed of accordingly. There shall be no
order as to costs.
BADAR DURREZ AHMED, J
V.K. JAIN, J
August 09, 2011 dutt
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!