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

Societe General vs Daewoo Motors India Ltd.
2011 Latest Caselaw 3365 Del

Citation : 2011 Latest Caselaw 3365 Del
Judgement Date : 15 July, 2011

Delhi High Court
Societe General vs Daewoo Motors India Ltd. on 15 July, 2011
Author: P.K.Bhasin
*        IN THE HIGH COURT OF DELHI AT NEW DELHI
%           CO.APP. NO. 227/2011 IN CO.PET. 66/2003
+                                        Date of Decision: 15th July, 2011



#      SOCIETE GENERAL                                        .....Petitioner
!                                                            Through: None.
                                       Versus

$      DAEWOO MOTORS INDIA LTD.                 ....Respondent
                Through: Mr. Arjun Kathpalia, Mr. Rajnish Sinha
                        & Mr. Harshit Aggarwal, Advocates for
                        respondent.
                        Mr. Pinaki Mishra, Sr. Advocate with
                        Mr.Dhruv Dewan, Advocate for ARCIL.
                        Mr. Kanwal Chaudhary, Advocate for
                        OL.
                        Mr. Sanjiv Kakra & Mr. Irfan Ahmed,
                        Advocates for State Bank of Patiala in
                        COA No. 482/2010.

       CORAM:
*      HON'BLE MR. JUSTICE P.K.BHASIN

1.     Whether Reporters of local papers may be allowed
       to see the judgment?(No)
2.     To be referred to the Reporter or not?(No)
3.     Whether the judgment should be reported in the digest?(No)


                                      ORDER

P.K BHASIN,J:

This application filed on behalf of the employees of the Company

-in-liquidation for ad hoc payment of their wages as an interim relief

pending consideration of various issues involved in the main matter.

2. The relevant facts appearing from the record and the submissions

made during the course of hearing are that in some proceedings initiated

by ICICI Bank before the DRT - III, Mumbai being (O.A. No. 162/2002)

in the year 2002 for recovery of its money from the Company in

liquidation its claim was decreed on 31-08-2004 and in execution

proceedings by the Recovery Officer some property of the Company in

liquidation was sold through private sale. As per the present applicant,

the property was sold in the year 2007for a sum of Rs. 765/- crores and

out of that amount a sum of Rs.50 crores was earmarked by the Recovery

Officer towards workers' claim. These facts are not in dispute.

3. The prayer made by the workers of the Company in liquidation for

disbursement of the amount of ` 50 crores earmarked for them out of the

sale consideration received from the sale of the property of the Company

in liquidation has been opposed on behalf of M/s. Asset Reconstruction

Company (INDIA) Ltd.('ARCIL' for short), which Company claims to

have been assigned the rights of the creditors of the Company in

liquidation including the ICICI Bank and consequently it also claims to

have become entitled to receive the sale proceeds of the assets of the

Company in liquidation. It has opposed this application of the workers,

inter-alia, on the grounds that this Court has no jurisdiction whatsoever to

entertain this kind of prayer of the workers in view of the decision of the

Hon'ble Supreme Court in the case of Allahabad Bank vs. Canara Bank

(2004) 4 SCC 406 according to which judgment it would be only the

Debt Recovery Tribunal, Mumbai which can order any kind of release of

money to workers and that too after the Official Liquidator attached to

this Court has authoritatively and finally accepted the claim of the

workers. Another ground raised by ARCIL in opposition to this

application is that the sale of the property of the Company in liquidation

itself has been challenged by the workers themselves and that challenge

is pending consideration before the Debt Recovery Tribunal and,

therefore, they cannot ask for disbursement of any money out of the sale

proceeds. The application has also been opposed on the ground that so

far the Official Liquidator or the Committee appointed by this Court for

settling the claims of the workers have not been able to give any final

report and whatever report has already been submitted has been seriously

challenged by the workers.

4. Regarding the point taken by ARCIL that the workers themselves

have challenged the validity of the sale the response of the workers was

that all that they have challenged before the Debt Recovery Tribunal is

that the purchaser of the sale property has paid only a sum of ` 267.50/-

crores out of the total sale consideration of ` 765/- crores and has also not

complied with some other terms of sale.

5. During the course of hearing it was contended on behalf of the

workers that this Court can pass an order for ad hoc payment of the

workers' dues from the amount of ` 50 crores also lying earmarked for

payment of their dues while it was seriously contended on behalf of

ARCIL that this Court has no jurisdiction to entertain this request of the

workers. In support of their respective submissions, learned counsel

from both the sides had cited many judicial pronouncements of the

Hon'ble Supreme Court as well as of different High Courts.

6. After having given my consideration to the rival submissions, I am

of the view that as far as the prayer made by the workers for making ad

hoc payments to them is concerned, the same cannot be considered at this

stage since admittedly the very sale of the property is under challenge at

the instance of the workers. In case that sale itself is set aside by the Debt

Recovery Tribunal there would be no money available for being

disbursed to the workers. Learned counsel for the workers had submitted

that there are many buyers ready to purchase the property in question for

a consideration of over ` 900/- crores and even if the sale in favour of the

existing purchaser is set aside the new willing purchaser would refund the

money to the purchaser out of the sale consideration. However, on this

ground also the workers cannot be paid any money only in the hope that

some party would be coming forward to offer some price more than what

the existing purchaser had offered.

7. This prayer of the workers is, therefore, declined for the time

being. However, it is clarified that if the challenge of the workers to the

sale of the property in question is not accepted or they give up their

challenge to the sale, they would be at liberty to approach this Court once

again for the same relief and at that stage it would be considered in

accordance with law and at that stage even the objections raised by

ARCIL that this Court has no jurisdiction to order release of any money

to the workers even if the existing sale is confirmed shall also be

considered and no view is being expressed at present.

P.K. BHASIN,J

July 15, 2011 sh

 
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