Citation : 2023 Latest Caselaw 5146 Del
Judgement Date : 15 December, 2023
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Judgment reserved on : 07 December 2023
Judgment pronounced on: 15 December 2023
+ CO.PET. 15/2010
RE- M/S DIMENSION INVESTMENT & SECURITIES LTD
..... Petitioner
Through: Mr. Hrishikesh Baruah with
Mr. Kumar Kshitij, Advs.
versus
.... ..... Respondent
Through: Mr. Devmani Bansal, Adv. for
non-applicant IIFL Securities.
Mr. Rohan Bhambai for non-
applicant in CO.APPL.
1837/2017.
Mr. Febin M. Varghese with
Mr. Dhiraj A, Advs. for non-
applicant Kotak Securities.
Mr. Sandeep Aggarwal with
Mr. Jai Sahai Endlaw, Advs. in
CO. APPL. 1841/2017.
Ms. Ruchi Sindhwani, Sr.
Standing Counsel with Ms.
Megha Bharara for OL.
CORAM:
HON'BLE MR. JUSTICE DHARMESH SHARMA
JUDGMENT
1. The present application has been moved under Section 446 of the Companies Act, 19561 on behalf of the Official Liquidator2 against a debtor of the company (in liquidation) i.e., M/s Grandeur
1 The Act 2 OL
CO. APPL. 1841/2017 in CO. PET 15/2010
KUMAR VATS Signing Date:16.12.2023 19:11:50 Interiors (P) Ltd., seeking recovery of an amount of Rs 80,00,000/- as principle, with interest @18% per annum till the date of realization, along with the Administration Expenses incurred by the Official Liquidator.
BRIEF FACTS:
2. Shorn of unnecessary details, in the instant matter arising out of an application under section 433 & 434 of the Act, respondent namely, M/s Dimension Investment & Securities Ltd., was ordered to be wound up vide order of this court dated 03.06.2011, and thereby an Official Liquidator attached to this court has been appointed as its Liquidator.
3. Pursuant to the directions of this court, the Serious Fraud Investigation Office3 embarked on an investigation into the monetary transactions undertaken by the company (in liquidation), and submitted its report in this regard on 07.03.2012 with the office of the OL, which inter alia brought to the notice of the OL that the company (in liquidation) had paid a sum of Rs. 80,00,000 /-, as advance payment to the respondent/debtors - M/s Grandeur Interiors (P) Ltd., for the purchase of certain modular kitchens and wardrobes. It was reported that no such kitchens or wardrobes were supplied by the debtor M/s Grandeur Interiors (P) Ltd. to the company (in liquidation) and neither was the amount of Rs. 80,00,000/- refunded. Further, it was the case of the applicant/OL that such amount was illegally transferred to the debtor company, by the Ex-Director of the company (in liquidation) - Mr. Uday Dutt, who did not have the authority to do
CO. APPL. 1841/2017 in CO. PET 15/2010
KUMAR VATS Signing Date:16.12.2023 19:11:50 so. It was brought out that there was no evidence to suggest that the company (in liquidation) required such kitchens/wardrobes and since the same were not supplied by the respondent/debtor, the respondent/debtor is not entitled to retain the amount paid to it as advance payment, and should therefore, refund the sum of Rs.
80,00,000/- along with interest @ 18 per cent per annum till the date of realization.
SUBMISSIONS:
4. On behalf of the applicant/OL, it has been submitted that although a notice was served upon the respondent/debtor company on 12.07.2012, and thereafter, on 01.06.2017 to pay the amount of Rs.
80,00,000/-, the debtor M/s Grandeur Interiors (P) Ltd. has failed to do the needful and has neglected to refund the said sum to the applicant company.
5. On the other hand, a reply has been filed on behalf of M/s Grandeur Interiors (P) Ltd. along with supporting affidavit of its Director dated 26.09.2018 wherein the application is opposed. It stated on behalf of the respondent/debtor that the order for the supply of modular kitchens/wardrobes was placed in the month of April 2018 and the payment in this regard was made on 10.04.2008; and thereafter, an order for the goods was placed by the respondent company with its counter-part in Italy, and it has been averred in the the reply filed by the respondent/debtor the Director of the company (in liquidation) failed to take delivery of the goods. Thus, claiming that there was no breach of contract by the debtor/respondent, it is
3 SFIO
CO. APPL. 1841/2017 in CO. PET 15/2010
KUMAR VATS Signing Date:16.12.2023 19:11:50 submitted that the period of limitation for the claim of recovery would begin from the date the payment was made, and that such period expired on 10.04.2011, which was even prior to the order dated 03.06.2011, vide which the company (in liquidation) was ordered to be wound up, and thus, the claim is barred under Section 458A of the Act ANALYSIS AND DECISION:
6. Having heard the parties and on perusal of the record, in view of the chronological sequence of events leading to filing of this application, it would be expedient to refer to Section 458A of the Companies Act, 1956, which reads as under:
"458A. Exclusion of certain time in computing periods of limitation.-
Notwithstanding anything in the Indian Limitation Act, 1908 (9 of 1908) or in any other law for the time being in force, in computing the period of limitation prescribed for any suit or application in the name and on behalf of a company which is being wound up by the [Tribunal], the period from the date of commencement of winding up of the company to the date on which the winding up order is made (both inclusive) and a period of one year immediately following the date of the winding up order shall be excluded.
7. A careful perusal of the aforesaid provision would show that it has overriding effect over the provisions of the Limitation Act and in proceedings under the Act, the period of limitation would commence from the date of passing of order on winding up and excluding a period of one year immediately following the date of winding up order. The Supreme Court in the case of Karnataka Steel & Wire
CO. APPL. 1841/2017 in CO. PET 15/2010
KUMAR VATS Signing Date:16.12.2023 19:11:50 Products v. Kohinoor Rolling Shutters & Engg.Works4 held as under:
"4. On a plain reading of the provisions contained in Section 458- A of the Companies Act, it is crystal clear that the aforesaid provision merely excludes the period during which a company was being wound up by the court from the date of the commencement of the winding up till the order of winding up is made and an additional period of one year immediately following the date of the winding up. In other words, in respect of a legally enforceable claim, which claim could have been made by the company on the date on which the application for winding up is made, could be filed by the official liquidator by taking the benefit of Section 458- A of the Companies Act and getting the period of four years to be excluded from the period of three years, as provided under Article 137 of the Limitation Act. The legislature, by way of an amendment, brought into force the provisions of Section 458-A, so that an official liquidator, who is supposed to be in custody of the assets and liabilities of the company, would be able to file a claim on behalf of the company, which was legally enforceable on the date of the winding up, after excluding the period, indicated under Section 458-A of the Companies Act, so that the company or its shareholders will not suffer any loss. But by no stretch of imagination, the said provisions contained in Section 458-A can be construed to mean that even a barred date (sic debt) or a claim which was not enforceable on the date of the winding up, would stand revived, once a winding-up application is filed and order is made by virtue of Section 458-A of the Companies Act."
8. Reverting to the instant matter, evidently, the order for winding up was passed by this court on 03.06.2011, whereby an OL was appointed as Provisional Liquidator. It is uncontroverted that the payment was made to the respondent company on 10.04.2008, and therefore, the initial period of limitation for re-claiming the amount was three years i.e., 10.04.2011, which of course was before the order of winding up was passed.
4 (2003) 1 SCC 76
CO. APPL. 1841/2017 in CO. PET 15/2010
KUMAR VATS Signing Date:16.12.2023 19:11:50
9. On a careful perusal of Section 458A of the Act, subsequent to the Provisional Liquidator being appointed and taking over the charge, the period of limitation for claiming the recovery of such amount commenced on 03.06.2011 and extended by another year, eventually, by all means expired on 03.06.2015. It is also borne out from the record that the present application by the OL has been filed on 26.10.2017.
10. Ex-facie, the application moved on behalf of the applicant / OL for recovery of the amount claimed alongwith interest is barred by limitation in terms of Section 458A of the Act.
11. Hence, the instant application moved by the OL is hereby dismissed.
DHARMESH SHARMA, J.
DECEMBER 15, 2023/ss
CO. APPL. 1841/2017 in CO. PET 15/2010
KUMAR VATS Signing Date:16.12.2023 19:11:50
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!