1986 INSC 0442 SUPREME COURT OF INDIA Chittoor District Co-operative Marketing Society Ltd. Vs. Vegetols Ltd. (B. C. Ray and M. P. Thakkar JJ.) 10.12.1986 ORDER The Text below is only a summarized version of the order pronounced The payments made after the winding up proceedings without any bona fide commercial compulsion cannot be validated.