Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S Hindustan Vegetable Oil Corpn. Ltd. vs ...
2024 Latest Caselaw 1115 Del

Citation : 2024 Latest Caselaw 1115 Del
Judgement Date : 9 February, 2024

Delhi High Court

M/S Hindustan Vegetable Oil Corpn. Ltd. vs ... on 9 February, 2024

Author: Dharmesh Sharma

Bench: Dharmesh Sharma

                     *       IN THE HIGH COURT OF DELHI AT NEW DELHI

                     %                        Judgment reserved on: 11 January 2024
                                            Judgment pronounced on: 09 February 2024

                     +       CO.PET. 49/2002 & CO. APPL. 4617/2016
                             M/S HINDUSTAN VEGETABLE OIL CORPN. LTD.
                                                                   ..... Petitioner
                                             Through:

                                              versus
                                                                          ..... Respondent
                                              Through:    Mr. Sushil Kumar Pandey, SPC
                                                          for UOI
                                                          Ms. Sonia A. Menon and Ms.
                                                          Vanita Chauhan, Advs. for
                                                          HVOC
                                                          Mr. R. Ramachandra, Sr.
                                                          Standing Counsel for Central
                                                          Excise Division
                                                          Mr. R. R. Rajesh, Adv. for R-
                                                          12/EPFO

                             CORAM:
                             HON'BLE MR. JUSTICE DHARMESH SHARMA
                                               JUDGMENT

1. The present company petition for winding up of the company - Hindustan Vegetable Oil Corporation Ltd.1, was instituted pursuant to a recommendation from the Board of Industrial and Financial Reconstruction2 vide order dated 07.12.2001 in BFIR Case No. 502/1999. The said order was assailed in an appeal preferred by some

1HVOC

BIFR

of the employees of HVOC, before the Appellate Authority for Industrial and Financial Reconstruction, and came to be dismissed on 04.08.2003.

FACTUAL BACKGROUND:

2. Briefly stated, the company in liquidation was incorporated on 31.03.1984 and is wholly owned by the Government of India. The company in liquidation was also vested with two undertakings on 23.04.1984 namely - Amritsar Oil Works and Ganesh Flour Mills Company Limited, subsequent to the said undertakings being nationalised.

3. The company (in liquidation) was referred to the BIFR under the Sick Industrial Companies Act, 1985, and was declared a sick industrial company on 24.12.1999. Thereafter, the BIFR vide order dated 07.12.2001 recommended the winding up of HVOC and referred the matter to this Court. This order passed by the BIFR was challenged in appeal by certain employees of the company before the AAIFR, which appeal came to be dismissed vide order dated 04.08.2023.

4. Thereafter, winding up proceedings commenced before this Court under the present company petition bearing CO.PET. 49/2002 and vide order of this court dated 28.09.2006, the Central Government was granted permission to appoint a Liquidator. Shri B.S.Mohapatra, then CGM, Finance (subsequently promoted as Executive Director, Finance) of Food Corporation of India was appointed asthe Liquidator of HVOC vide letter dated 06.11.2006 and subsequent to his

retirement in 2020, the government appointed Shri Anand Prakash, an officer of the Administration Ministry, as the Liquidator of HVOC, and permission of the same was granted by this Court vide order dated 06.09.2021.

5. It is relevant to note that the company had 8 Industrial Units in Delhi, Amritsar, Kanpur, Mumbai, Bangalore, Kolkata and Chennai, engaged in the production and packaging of vanaspati and edible oils. It is also noted that one of the units in Delhi was a Breakfast Food Unit, which remained functional till 2011.

6. The company (in liquidation) filed an affidavit dated 18.09.2006, through its Managing Director - Mr. Abhinash Verma (Ministry of Consumer Affairs, Food and Public Distribution, Department of Food and Public Distribution) pursuant to the directions of this Court dated 27.07.2006.

7. It is stated in the said affidavit that HVOC has no secured creditors and that Rs. 6.83 crores excluding interest is due and payable to the unsecured creditors including customers, sundry debtors and others; and such outstanding amounts were proposed to be settled by realisation of the movable assets of HVOC. In addition to this, it was stated in the affidavit that a sum of Rs. 220.98 crores including interest, is due and payable to the Government of India and other statutory authorities as on 31.03.2006 and a liability in the form of unsecured credit towards the government amounting to Rs. 129.29 crores is also payable. It was also stated therein that the Government

of India has no objection to the winding up of HVOC, except the Breakfast Food Unit.

8. A perusal of the record reflects that in respect of the movable assets of the various units of the company, the liquidation process was completed under the supervision of this Court in 2020. With regard to the immovable assets of the company, in view of the fact that these assets were placed at prime locations and could be utilized by the Government of India, a proposal was approved by the Union Cabinet in a meeting dated 30.11.2017 for the transfer of said assets to the Ministry of Housing and Urban Affairs3. A joint application was moved by HVOC and the Union of India, bearing CO.APPL. 2078/2017, for the transfer of the immovable assets of HVOC to MoHUA and the same was allowed by this Court vide order dated 20.12.2017. Thereafter, physical possession of all the landed assets of the company (in liquidation) was handed over to the Land and Development Office (L&DO) and the Central Public Works Department, MoHUA in 2018.

9. It was also resolved by the Union Cabinet that all the liabilities of HVOC towards loans raised by it from the Government of India as also accrued interest, were waived off in lieu of the transfer of the immovable assets of the company to MoHUA. Further, the Union Cabinet also decided that the Ministry of Finance is to provide HVOC with funds up to Rs. 50 crores, which may be utilised to meet future liabilities. However, it was directed vide order dated 20.12.2017 that

3MoHUA

the Government would make good for any shortfall, in case the liabilities which arise in the future are in excess of Rs. 50 crores.

10. As regards the Breakfast Food Unit, which was initially kept outside the purview of the liquidation proceedings, it is relevant to mention that the Unit was brought within the ambit of the liquidation process of HVOC vide order dated 22.11.2016, and thereafter, the movable assets of the Unit were ordered to be liquidated vide order dated 22.11.2017.

11. With respect to the employees of HVOC, it is stated that the entire staff has been relieved through the Voluntary Retirement Scheme (VRS) and the Voluntary Separation Scheme (VSS), and as on date, the company (in liquidation) has no regular employees apart from certain ex-employees who have been retained on contractual basis. The employees of the Breakfast Food Unit were relieved by introduction of the Improved Voluntary Retirement Scheme (IVRS) by HVOC.

12. It is stated that the Liquidator published notices inviting claims in national as well as local newspapers, in the years 2008 and 2011, and thereafter settled the claims of the creditors received against the said notices. However, it is relevant to note that some claims are pending adjudication presently before various competent courts.

13. It is thus borne out that presently, there remain no movable or immovable assets with HVOC. Furthermore, HVOC has no pending claims or liabilities apart from contingent/future liabilities which may

arise in respect of ongoing litigations regarding disputed dues which are pending adjudication.

14. At this stage, it is apposite to note that a Joint Application was moved on behalf of HVOV and the Union of India, bearing CO.APPL. 231/2023 seeking substitution of the company - HVOC, with the Union of India in the pending legal proceedings and to allow the winding up of the company to proceed. This application came to be allowed vide order dated 26.04.2023, whereby the following directions were passed:

"7. The application is allowed with the following directions:

(i) Approval is granted for transfer and assignment of the assets, rights, title, interest, obligations and liabilities of the Company i.e., Hindustan Vegetable Oil Corporation to Applicant No.2 i.e., Union of India.

(ii) Applicant No. 2, as the legal representative of the Company is permitted to represent the Company in all the pending legal proceedings, if and when such an application is filed by Applicant No.2."

15. Presently, it has been submitted that the funds position of the company is Rs. 14.16 crores as on 31.12.2022, mainly in the form of FDRs in banks. It is also submitted that as on 31.12.2022, the books of accounts of HVOC reflected current liabilities of around Rs. 0.44 crores. Further, the Liquidator is not seized of any assets either movable or immovable, from which any money may be recovered, and there are no more assets to be realised from the company (in liquidation). Therefore, no useful purpose would be served by keeping this matter pending.

16. At this juncture, it is expedient to consider the decision in Meghal Homes (P) Ltd. v. Shree Niwas Girni K.K. Samiti &Ors.4 whereby the Supreme Court inter alia held as under:-

"When the affairs of the Company have been completely wound up or the court finds that the Official Liquidator cannot proceed with the winding up of the Company for want of funds or for any other reason, the court can make an order dissolving the Company from the date of that order. This puts an end to the winding up process."

17. It would also be relevant to reproduce Section 481 of the Act, which provides for dissolution of a company under such circumstances as are prevailing in the present matter, and the relevant portion of the same reads as under:

"Section 481. Dissolution of company.

(1) When the affairs of a company have been completely wound up or when the Court is of the opinion that the liquidator cannot proceed with the winding up of a company for want of funds and assets or for any of the reason whatsoever and it is just and reasonable in the circumstances of the case that an order of dissolution of the company should be made, the Court shall make an order that the company be dissolved from the date of the order, and the company shall be dissolved accordingly."

***

18. In view of the above-mentioned decision of the Supreme Court in Meghal Homes (supra), as well as keeping in mind the import of Section 481 (1) of the Act besides the facts and circumstances of the present case, these liquidation proceedings warrant to be brought to a closure, and therefore, HVOC stands dissolved.

19. The company in liquidation-Hindustan Vegetable Oil Corporation Ltd. is thereby dissolved and the Liquidator is discharged.

(2007) 7 SCC 753

20. The Official Liquidator is permitted to close the books of accounts of the company.

21. A copy of this Judgment be communicated to the Registrar of Companies within 30 days by the Official Liquidator.

22. Therefore, the present Company Petition as well as pending application are disposed of accordingly.

23. Before parting with this matter, it may be noted that it has been urged on behalf of the EPFO that there are certain outstanding dues in respect of PF Contributions of HVOC. In view of the fact that there appear to be other disputed dues pending adjudication as well, the EPFO may move appropriate applications before the Union of India for claiming the outstanding dues, and the same may be settled from the funds available with the company, which now stand transferred to the Central Government.

DHARMESH SHARMA, J.

FEBRUARY 09, 2024 Sadique

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter