1986 INSC 0282 Bijli Cotton Mills Pvt. Ltd. and Another Vs Union of India and Others Writ Petition No. 4483 of 1978 (O. Chinnappa Reddy, M. M. Dutt JJ) 05.09.1986 JUDGMENT CHINNAPPA REDDY J. - 1. The principal submission of Mr G.L. Sanghi, learned counsel for the petitioners was that the undertaking was not a 'Sick Textile Undertaking' within the meaning of Section 2(d)(ii) of the Sick Textile Undertakings (Taking Over of Management) Act, 1972 as it had not remained closed for a period of not less than three months immediately before the appointed day. In support of this submission learned counsel for the petitioners relied on two letters written by the petitioners, one addressed to the Inspector of Factories and the other to the Tehsildar, in which it was stated that the Mill had started working partially with effect from January 12, 1972. The first letter is dated January 20, 1972 and the second letter is dated January 20, 1972. Whatever effort may have been made to start the Mill partially, it is clear from the other material available in the case that the petitioner did not succeed in restarting the Mill. The letter dated September 22, 1972 addressed by the petitioner to the Central Provident Fund Commissioner shows that the Mill was closed since May 13, 1970 and the petitioners wanted to restart it. The averments in paragraph 2 sub-paragraphs 13, 14, 15 and 16 also show that some effort was made in January 1972 to restart the Mill partially but that effort was not successful. In sub-paragraph 16, it is mentioned that an amount of Rs. 1,39,982 was spent by the petitioners towards wages and salaries for the month of October, November and December 1971 and January and February 1972. Nothing is said as to what was done thereafter, whether any amount was spent towards wages and salaries subsequent to February 1972. It is clear from these statements that the Mill had not resumed working by the appointed day and that if had been closed for more than three months before that date. The other submission made by learned counsel for the petitioners was that a considerable amount had been expended by installing new machinery and that the Mill was in a sound working condition. If it had to be closed for some time, it was due to consistent power breakdown and non-supply of electricity by the Electricity Board and not because the Mill was sick. But the fact remains that the Mill was closed from May 1970 onwards and the undertaking had suffered continuous losses. We see no merit in this writ petition which is accordingly dismissed. There will be no order as to costs.