Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Official Liquidator vs M.Chacko Mathew
2025 Latest Caselaw 5393 Ker

Citation : 2025 Latest Caselaw 5393 Ker
Judgement Date : 24 March, 2025

Kerala High Court

The Official Liquidator vs M.Chacko Mathew on 24 March, 2025

                   IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                    (Original Jurisdiction)

                      In the matter of the Companies Act, 1956
                                          and
   In the matter of M/s.Pact Rubberwood and Allied Products Ltd. (In Liquidation)

                         M.F.C.A. No.3/2021 in Co.Pet.No.7/2013


                                        Before:
                   The Honourable Mr.Justice HARISANKAR V.MENON

                 Monday, the 24th day of March, 2025/3rd Chaithra, 1947

Applicant


      The Official Liquidator, High Court of Kerala,
      Ernakulam, Representing M/s.Pact Rubberwood
      and Allied Products Ltd. (In Liquidation)


Respondents


      1.         Sri.M.Chacko Mathew,
                  Muttathottil, Mound Wardha,
                  Muttambalam P.O., Kottayam District,
                  Pin - 686 004, Kerala.

      2.         Smt.Priya Chacko Mathews,
                  Muttathottil, Mound Wardha,
                  Muttambalam P.O., Kottayam District,
                  Pin - 686 004, Kerala.

      Misfeasance Application under Section 543 of the Companies Act, 1956 read
with Rule 260 of the Companies (Court) Rules, 1959 filed by the applicant above
named praying for:-
            1.    A declaration that the respondents herein who being the Directors and
                  persons controlling the affairs of the company M/s.Pact Rubberwood
                  and Allied Products Ltd. (In Liquidation)with full power to do all acts
                  provided in the    Articles of Association of the company. (hereinafter
 MFCA No.3 of 2021 in
C.P.No.7 of 2013 and con.cases                2




               referred to as the company) at the relevant material time had misapplied
               retained or become liable or accountable for the money or property of
               the company or were guilty of misfeasance and breach of trust in
               relation to the said company for a total sum of Rs.65,96,994/.

         2.    An order that all necessary enquiries can be made and accounts taken
               for ascertaining what sums the respondents are liable to contribute to
               the assets of the company by way of compensation for such
               misfeasance and breach of trust as aforesaid.

         3.    An order that the respondents do jointly and severally liable and
               contribute to the assets of the company and do pay the            Official
               Liquidator all such sums as they may be found liable to contribute so
               such of assets together with interest on such sums at the rate of 12%
               per annum as from the several dates when the said sums were
               respectively wrongfully paid away until the date of repayment.

         4.    An order that the respondents do pay the cost of and incidental
               charges of this application.
                                                  and

         5.    Pass such other order or orders as this Hon'ble Court may deem fit and
               proper in the premises of the case.

      This Misfeasance Co.Application coming on for orders on this day upon hearing
Sri.K.Moni, Standing Counsel for the Official Liquidator and M/s.Kurian Antony Mathew,
Arun Thomas, Veena Raveendran, Karthika Maria, Anil Sebastian Pulickel, Shinto
Mathew Abraham, Mathew Nevin Thomas & Joe S.Adhikaram, Advocates for the
Respondents, the Court passed the following:
 MFCA No.3 of 2021 in
C.P.No.7 of 2013 and con.cases       3




                     HARISANKAR V. MENON, J.
   ----------------------------------------------------------------------
               MFCA No.3 of 2021 in Co. Pet. No.7 of 2013,
      Criminal Complaint No.2 of 2021 in Co. Pet. No.7 of 2013
                                    and
      Report No.36 of 2024 in Criminal Complaint No.2 of 2021
                      in Co. Pet. No.7 of 2013
   -----------------------------------------------------------------------
               Dated this the 24th day of March, 2025

                                 ORDER

These two connected cases are with reference to the affairs

of M/s.Pact Rubberwood and Allied Products Limited, the

Company under liquidation. MFCA No.3 of 2021 is filed by the

Official Liquidator under Section 543 of the Companies Act, 1956,

(hereinafter referred to as the 'Act') read with Rule 260 of

Companies (Court) Rules, 1959(hereinafter referred to as

'Rules'), alleging misfeasance on the part of the respondents

therein in as many as seven instances. Criminal Complaint No.2

of 2021 is again filed by the Official Liquidator under Section

454(5) read with Section 454(5A) on account of the alleged

failure of the respondents to comply with the requirements under MFCA No.3 of 2021 in

Section 454(1), (2), (3), and (8) of the Act, to file the statement

of affairs of the Company.

2. Separate counter affidavits have been filed on behalf

of the respondents in the Misfeasance Application and the

Criminal Complaint.

3. I have heard Sri.K.Moni, the learned counsel for the

Official Liquidator and Sri.Santhosh Mathew, the learned senior

counsel instructed by Sri.Kurian Mathew for the respondents.

4. Sri.Santhosh Mathew, the learned senior counsel,

would contend that the Misfeasance Application and the Criminal

Complaint referred to above have to be rejected at the threshold,

even without the need to adduce evidence, insofar as no offence

warranting invocation of the provisions are made out. He would

also rely on various judgments in support of the afore contention.

5. Per contra, Sri.Moni, the learned Standing Counsel for

the Official Liquidator, would contend that the question of closing

the applications presented by the Official Liquidator is not arising MFCA No.3 of 2021 in

without adducing evidence. He would also rely on some

judgments in support of the afore proposition.

6. Insofar as the Misfeasance Application is filed on the

basis of the Statement of Affairs presented by the respondents

herein and the Criminal Complaint is with reference to the delay

in filing of Statement of Affairs, I propose to take up the Criminal

Complaint for consideration at first.

7. The Criminal Complaint, as already noticed, is filed by

the Official Liquidator pointing out that the accused were the

Directors of the Company under liquidation, which was ordered

to be wound up as per order dated 23.11.2016 in C.P. No.7 of

2013. The complaint further proceeds to state that under

Section 454 of the Act, the accused were liable to furnish a

Statement of Affairs within 21 days of the winding-up order,

which was not done by them. The complaint states that show

cause notices issued to the accused herein were returned with

the postal endorsement "addressee left". It is in the afore

circumstances, the Criminal Complaint was filed seeking the MFCA No.3 of 2021 in

accused to be summoned and punished under Section 454(5)

and (5A) of the Act.

8. A counter affidavit has been filed on behalf of the accused.

9. Sri.Santhosh Mathew, the learned senior counsel, would

point out that the management could not access the factory

premises for a considerably long period of time and hence, a

Statement of Affairs was prepared and was submitted before the

Official Liquidator as seen from Ext.R1(d) produced along with

I.A.No.1 of 2024. The fact that such a Statement of Affairs was

presented is also admitted in Report No.36 dated 30.05.2024

filed on behalf of the Official Liquidator. In the said report, it is

noticed that the Statement of Affairs presented as above was

defective and hence cannot be accepted. The report again states

that the same was sought to be sent back to the Ex-manging

Director, and the same was returned with the endorsement

"unclaimed". The report concludes by seeking permission of this

Court to return the same to the counsel for the Ex-manging MFCA No.3 of 2021 in

Director of the Company. It is noticed that as per the order dated

25.07.2024 in Report No.36 of 2024 referred to above, the

submission made on behalf of the former Directors seeking six

months' time is seen recorded. Later, a revised Statement of

Affairs has also been produced as seen from Ext.R1(p).

10. It is in the light of the above, the submissions made by

either side are to be considered.

11. The provision of Section 454 of the Act requires the

presentation of the Statement of Affairs to the Official Liquidator.

Sub-section (3) requires the Statement of Affairs to be submitted

within "21 days" or "within such extended time" to be permitted

by the Court or the Official Liquidator. The provisions of sub-

sections (5) and (5A) under which the Criminal Complaint is filed,

read as under:-

"(5) If any person, without reasonable excuse, makes default in complying with any of the requirements of this section, he shall be punishable with imprisonment for a term which may extend to two years, or with fine which may extend to [one thousand rupees] for every day during which the default continues, or with both.

MFCA No.3 of 2021 in

5A) The Tribunal by which the winding up order is made or the provisional liquidator is appointed, may take cognizance of an offence under sub-section (5) upon receiving a complaint of facts constituting such an offence and trying the offence itself in accordance with the procedure laid down in the Code of Criminal Procedure, 1898 (5 of 1898), for the trial of summons cases by magistrates."

A reading of the afore provision would show that it is not every

default in complying with the provisions of Section 454, which

attracts the punishment. For attracting the rigours under Section

454, the default has to be one "without reasonable excuse". At

this juncture, reference may also be made to the provisions of

the Rules, wherein Rule 9 provides as under:-

"9. Inherent powers of Court- Nothing in these Rules shall be deemed to limit or otherwise affect the inherent powers of the Court to give such directions or pass such orders as may be necessary for the ends of justice or to prevent abuse of the process of the Court."

Thus, this Court is having inherent powers to ensure that the

ends of justice are met, so as to prevent abuse of process of law. MFCA No.3 of 2021 in

12. Rule 128 of the Rules empowers any person who is

required to submit the Statement of Affairs under Section 454 to

seek for extension of time and sub-rule (2) permits the person

to seek an extension from this Court. Rule 132 provides as

under:-

"132. Default in complying with section 454.-Any default on the part of any person in complying with the requirements of section 454 shall be reported to the Court by the Official Liquidator, and the Court may thereupon pass such orders or give such directions as it may think fit."

In the light of the afore, I notice that if there was any default in

complying with the requirements under Section 454, it was

obligatory on the part of the Official Liquidator to have reported

the same to this Court. On the other hand, it is noticed that the

Official Liquidator has straight away sought to launch a Criminal

Complaint. This, in my opinion, was totally incorrect and against

the statutory prescription. When that be so, there is no

requirement to proceed with the matter since the Criminal

Complaint would not lie.

MFCA No.3 of 2021 in

13. Further, I notice that the accused has since presented

the revised Statement of Affairs as noticed above. The Official

Liquidator has no case that the same is defective in any manner.

14. On the basis of the afore, I am of the opinion that in

exercise of the inherent powers of this Court, the question as to

whether the Criminal Complaint is required to be proceeded

further, arises for consideration.

15. As already noticed, it is not every default which

attracts the rigours of Section 454 (5) and (5A). I am of the

opinion that the complainant has not at all established that the

accused has acted "without reasonable excuse" to launch the

Criminal Complaint. In this connection, I am of the opinion that

reference to the judgment of the Madras High Court in P.V.R.S.

Manikumar V. Official Liquidator [(2013) SCC OnLine Mad

320] is apposite wherein the requirements to prove the

ingredients of Section 454 (5) and (5A) are held as under:-

"23. Since the requirement of absence of reasonable excuse is an essential ingredient of an offence punishable under sub-section (5) of 454 of the Act, the initial burden MFCA No.3 of 2021 in

is on the Official Liquidator to prove the said fact. The burden of proof would shift to the accused only in case the complainant discharges the primary requirement of the provision regarding absence of reasonable excuse. The liability being one of criminal in nature, the onus is on the complainant to prove the case. Therefore, it is the duty of the prosecution to prove that in spite of the availability of relevant records, the accused failed to submit the statement of affairs and there was no reasonable excuse for the default.

............

27. Sub-section (5) of Section 454 has to be read in the light of Section 633 of the Companies Act. Section 633 of the Act permits the Court to consider over ail circumstances of the case and to arrive at a conclusion as to whether the accused has acted honestly and reasonably and the default was beyond his control. In case the Court is satisfied that the accused acted reasonably and there was no dishonesty on his part, necessarily, he should be relieved of the liability subject to reasonable terms.Sub-section (2) of Section 633 also makes the position very clear that the High Court shall have the power to relieve him, as if it had been a Court before which a proceeding against that officer for negligence, default, breach of duty, misfeasance or breach of trust had been brought under sub- section (1) of Section 633 of the Companies Act."

MFCA No.3 of 2021 in

To the same effect is the judgment of the Karnataka High Court

in Chamundi Chemicals & Fertilisers Ltd.(in liquidation) v.

M.C. Cherian [I.L.R. 1993 KAR 620], wherein with reference

to the provisions of Section 543 of the Act, inherent powers of

the Court and the need to take evidence etc. were considered,

finding as under:-

"14. It is well laid principles of law that any proceeding against delinquent Director in the initial stage can be quashed if on the face of the complaint (application) no mis-conduct viz., misfeasance or breach of trust is constituted. In other words, the test is that taking the allegation in the complaint/application as they are, if no misconduct is made out, then the Company Court will be justified in quashing the proceedings in exercise of its inherent power."

In the light of the afore, I am of the opinion that no case is seen

made out by the complainant to proceed against the accused

with reference to the Criminal Complaint.

16. I also take note of the judgment cited by Sri.Moni in

Official Liquidator, High Court of A.P., Hyderabad v.

S.Haridas and Others [2006 133 Comp Cas 5(AP)]. That MFCA No.3 of 2021 in

was a case where no Statement of Affairs were filed and no

excuse or cause was pleaded for the failure. It is in that

circumstances, the High Court held in favour of the Official

Liquidator. In the case at hand, the situation is quite the opposite.

The accused have relied on the Statement of Affairs and the lack

of the required pleadings so as to attract the provisions of the

statute. Therefore, I am of the opinion that the judgment relied

on by Sri.Moni is of no avail to him.

17. As regards the misfeasance application, as already

noticed, the Official Liquidator has noticed as many as seven

instances. The misfeasance application was presented on

22.07.2021, alleging that the Statement of Affairs was not filed

providing the full affairs of the assets/liabilities of the Company.

Therefore, the application is filed relying on the details available

in the balance sheet as on 31.03.2013. However, as already

noticed while considering the Criminal Complaint, the

respondents have filed the Statement of Affairs originally, MFCA No.3 of 2021 in

followed by a revised Statement of Affairs. The misfeasance

application has not made reference to the afore.

18. Even on the face of the above, I proceed to consider

the allegations contained in the misfeasance application.

19. The first allegation is with reference to the alleged

shortage of various office equipments/generators, etc., valued at

Rs.94,036.50. The respondents have pointed out that the KSIDC

took over the factory premises in 2006 and that it might be due

to the failure of KSIDC to safeguard the machinery/equipment,

the shortage is noticed. I notice that the stand with respect to

the control with KSIDC from 2006 is noticed in the misfeasance

application itself with reference to the letter dated 02.02.2017

written by the Directors of the Company to the Official Liquidator.

Therefore, I am of the opinion that the applicant has not been

able to establish the requirement to proceed against the

respondents under the statute with respect to the afore

allegation.

MFCA No.3 of 2021 in

20. The second allegation is with reference to an amount

of Rs.5,75,982/- shown in the asset side of the balance sheet

under the head "loans and advances" without providing the

details of the security deposit on account of which the Official

Liquidator could not issue notice to the parties. However, in

response to the afore allegation, it was pointed out that in the

revised Statement of Affairs, the nature of the security deposit

is specifically shown as one made with KSEB. The Statement of

Affairs contains the following notes:-

"31. Security deposit of Rs. 5,75,982.00 made with the Kerala State Electricity Board (KSEB) towards electricity supply to the Factory Premises of the Company. As on February, 2006, the money was lying with KSEB and was receivable. The erstwhile management of the Company is unaware if KSEB adjusted and, or recovered outstanding dues, if any, against this security deposit lying with it.

32. Since this fact is not known, to the best of our knowledge and belief, the amount of Rs. 5,75,982,007 is receivable from KSEB and for the purpose of the Statement of Affairs in Form 57, Rs. 5,75.982.00 stands realisable."

MFCA No.3 of 2021 in

In the light of the afore, I am of the opinion that the applicant

has not made out any case for proceeding further in the manner.

21. The 3rd instance pointed out in the application is with

reference to the failure on the part of the Ex-directors in

furnishing the details of various advances, on account of which,

notices could not be issued by the Official Liquidator to the

parties. The respondents have pointed out that, with respect to

the afore, on account of lapse of time, shut down of the

operations, etc., the details could not be collected. However, in

paragraph 35 of the Notes, forming part of the Statement of

Affairs, it is stated that none of the advances were made to any

other Directors/related parties.

22. The 4th item of misfeasance is with reference to the

failure to share the details of "current investments" of Rs.100/-

against mutual funds in paragraphs 21 and 22 of the Note,

forming part of the revised Statement of Affairs. It is pointed out

that the relevant Scheme documents are not available essentially MFCA No.3 of 2021 in

on account of lack of access to factory premises, etc. and hence

the amount is shown as realized.

23. As regards the 5th item of misfeasance an allegation is

with reference to failure to provide details of Rs.46,82,813/-

against "work-in-progress". The respondents have pointed out

with reference to paragraphs 23 and 24 of the Notes forming part

of the Statement of Affairs that the Company had an inventory

of raw materials in the form of seasoned rubberwood, which

ought to have been stored in the proper manner for which

electricity supply was required, and since the electricity supply

stood discontinued in 2006, their value stood lost. The afore

statement is to be noticed along with the taking over of the

premises by KSIDC in 2006, and hence, I am of the opinion that

no steps are required to be continued.

24. The 6th allegation is with reference to an amount of

Rs.53,097/- towards "trade receivables", details having not been

furnished by the respondents. Here also, the respondents have

referred to paragraphs 25 and 26 of the Notes forming part of MFCA No.3 of 2021 in

the Statement of Affairs to show that it was with reference to

31.03.2006 afore amount was shown, on account of afflux of

around 18 years, as not realizable.

25. The last allegation is with reference to a sum of Rs.

11,801/ under the head "cash and bank balances", the details

not being provided by the respondents. Here also, the stand

taken is with reference to the takeover of the Company by KSIDC

in 2006 on account of which details are not available.

26. I also notice that the Official Liquidator has been

permitted to appoint security personnel to safeguard the assets

of the Company in the factory premises only during 2017, as per

an order dated 30.03.2017. This all the more supports the case

of the respondents herein.

27. In the light of the afore, the applicant has not

established the case for proceeding against the respondents for

misfeasance.

28. Further the judgment of the Karnataka High Court in

Chamundi Chemicals (supra) would apply to the case at hand MFCA No.3 of 2021 in

also. This Court notices that many of the allegations against the

respondent herein are with reference to the takeover of the

Company by KSIDC on account of which the respondents failed

to have any control over it. I am of the opinion that the Official

Liquidator has failed to prove any breach of trust committed by

the Directors to maintain an application of misfeasance.

In the result:

i. MFCA No.3 of 2021 in Co.Pet.No.07 of 2013 is dismissed.

ii. Criminal Complaint No.2 of 2021 in Co.Pet.No.07 of

2013 is also dismissed.

iii. In view of the order of this Court dated 25.07.2024, no

further orders are required on Report No.36 of 2024.

Hence, Report No.36 of 2024 in Criminal Complaint

No.2 of 2021 in Co.Pet.No.7 of 2013 is closed.

Sd/-

HARISANKER.V. MENON, JUDGE ln

 
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