1 REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL  APPEAL NO.10673 OF 2018 K. Sashidhar      …..Appellant(s)   :Versus: Indian Overseas Bank & Ors.        ....Respondent(s) WITH C.A. N    o.10719 of 2018, C.A. No.10971 of 2018 and SLP (C) No.29181 of 2018 J U D G M E N T A.M.     Khanwilkar, J . 1. Leave granted in SLP (C) No.29181 of 2018. 2. All appeals were taken up for hearing at the notice stage with the consent of the contesting respondents.  3. These   appeals   have   arisen   from   the   common   judgment and order of the National Company Law Appellate Tribunal (for short   “ NCLAT ”),   New   Delhi,   dated   6 th   September,   2018, rendered   in   appeals   filed   in   relation   to   the   insolvency resolution process under the provisions of the Insolvency and 2 Bankruptcy   Code,   2016   (for   short   “ I&B   Code ”)   concerning Kamineni Steel & Power India Pvt. Ltd. (for short “ KS&PIPL ”), having   its   registered   office   at   Hyderabad,   Telangana   and Innoventive   Industries   Ltd.   (for   short   “ IIL ”)   having   its registered office at Pune, Maharashtra.   4. The   NCLAT   affirmed   the   order   passed   by   the   National Company   Law   Tribunal,   Mumbai   Bench   (for   short   “ NCLT Mumbai ”) recording rejection of the resolution plan concerning IIL   and   directing   initiation   of   liquidation   process   under Chapter III of Part II of the I&B Code. As regards KS&PIPL, the NCLAT   reversed   the   decision   of   the   National   Company   Law Tribunal, Hyderabad (for short “ NCLT Hyderabad ”) which had approved   its   resolution   plan   and   instead   remanded   the proceedings   to   NCLT   Hyderabad   for   initiation   of   liquidation process  in terms of Section 33 and 34 of the I&B Code. 5.   The   NCLAT   held   that   as,   in   both   the   cases,   the resolution plan did not garner support of not less than 75% of voting   share   of   the   financial   creditors   constituting   the Committee   of   Creditors   (for   short   “ CoC ”)   the   same   stood 3 rejected   and   thereby   warranted   initiation   of   liquidation process   of   the   concerned   corporate   debtor,   namely,   KS&PIPL and IIL.  6. For considering the grounds of challenge in the respective appeals, we deem it appropriate to advert to the relevant facts concerning the respective corporate debtor.   7. KS&PIPL  was   incorporated  as  a   private   limited  company on 20 th   October, 2008. Its steel division commenced operation on   30 th   March,   2013.   The   company   was   functional   till   the Financial   Year   2014­15.   However,   it   could   not   continue beyond   this   period   due   to   deficient   working   capital   and various   other   factors   including   financial   crisis,   leading   to heavy  operational losses and consequent erosion of the entire net   worth.   Attempts   were   made   to   revive   the   company   by forming a joint lenders forum by the consortium of banks. As that attempt did not fructify, the company filed an application with   BIFR   under   Section   15(1)   of   Sick   Industrial   Companies (Special   Provisions)   Act,   1985   on   15 th   November,   2016.   The said   proceedings   abated   due   to   a   notification   dated   25 th 4 November,   2016,   as   to   the   repeal   of   the   Act.   Eventually,   the company   filed   a   petition   under   Section   10   of   the   I&B   Code read   with   Rule   7   of   the   Insolvency   and   Bankruptcy (Application to Adjudicating Authority) Rules, 2016, seeking to initiate   Corporate   Insolvency   Resolution   Process   (CIRP) concerning   the   said   company.   That   petition   was   admitted   on 10 th   February,   2017,   by   the   NCLT   Hyderabad   and   an   Interim Resolution Professional (for short “ IRP ”) came to be appointed with  directions   to   constitute   a  CoC.  The   CoC  was   constituted and the first meeting was held on 8 th   March, 2017 to confirm the   appointment   of   IRP   and   authorise   the   lead   bank,   namely the   Indian   Bank   to   inform   the   approved   valuers   that   they should   proceed   with   their   valuation.   The   second   meeting   of CoC   was   held   on   6 th   April,   2017,   for   taking   on   record   the predicated   expenses   and   essential   costs   and   factory maintenance   costs   and   to   confirm   about   the   operation   of   the bank   account   with   lead   Bankers,   Indian   Bank   by   IRP   and Chief Financial Officer. In the third meeting of CoC, convened on   12 th   May,  2017,  the   corporate   debtor   made   a   presentation 5 for   a   resolution   plan,   giving   three   options.   In   that   meeting,   it was   resolved   to   appoint   SBI   Capital   Markets   Limited   to determine   the   sustainable   debt   of   the   corporate   debtor   to enable   the   creditors   to   assess   the   viability   of   the   resolution plan.   In   the   fourth   meeting   of   CoC,   held   on   27 th   June,   2017, the   resolution   plan   submitted   by   the   corporate   debtor   was reviewed and a draft Techno Economic Viability report by SBI Capital   Markets   Limited   was   also   considered.   It   is   not necessary to dilate on other aspects discussed and resolved in this   meeting.   As   the   statutory   period   of   180   days   for completion   of   CIRP   was   to   expire,   an   application   was   filed before the NCLT Hyderabad for extending the time by a further 90   days.   Thus,   the   NCLT   Hyderabad,   on   27 th   July,   2017, extended   further   time   by   90   days   starting   from   9 th   August, 2017. The sixth meeting  of the  CoC  was held on  24 th   August, 2017,   when   the   corporate   debtor   submitted   an   expression   of interest  from AREA Group of Companies, Chandigarh to infuse Rs.   150   Crore   in   the   form   of   debentures,   subject   to   getting   a firm   approval   from   the   lenders.   The   said   proposal   was 6 circulated   during   the   meeting   which   concluded   with   the resolution that the same be placed along with the final report of  SBI   Capital   Markets  Limited,  which  was  still  awaited.    The seventh meeting of the CoC was held on 26 th  September, 2017 in   which   various   options   were   deliberated   but   the   discussion remained inconclusive. In the eighth CoC meeting, held on 16 th October,   2017,   it   was   agreed   that   the   resolution   plan submitted   by   the   corporate   debtor   should   provide   for monitoring   and   supervision   by   the   resolution   professional,   in case   the   plan   was   approved   by   the   CoC.   The   Indian   Bank, which had 22.33% of voting power, conveyed its disapproval to the   proposed   resolution   plan.   JMFARC   Limited,   having 12.39%   of   voting   power,   had   already   rejected   the   resolution plan   in   the   previous   meeting   held   on   26 th   September,   2017. Both   these   banks,   however,   agreed   to   reconsider   the resolution   plan   if   a   portion   of   the   sustainable   debt   was   to   be increased.   The   corporate   debtor   was   asked   to   submit   a   fresh One   Time   Settlement   (OTS)   proposal   through   email   to   all   the bankers   for   consideration.   Accordingly,   the   corporate   debtor 7 sent   an   email   on   18 th   October,   2017,   with   another   OTS scheme   proposal   as   an   alternative   to   the   resolution   plan already   submitted.   The   corporate   debtor   offered   an   OTS scheme proposal of Rs.525 Crore with a structured repayment period   indicated   therein.   In   response,   the   Indian   Bank, through an email sent on 25 th   October, 2017, called upon the corporate debtor to file an OTS scheme proposal for 600 Crore. After   interacting   with   the   bankers,   a   counter   proposal   was given by the corporate debtor which was eventually considered in   the   9 th   CoC   meeting   held   on   27 th   October,   2017.   The proposal   submitted   by   the   corporate   debtor   on   26 th   October, 2017,   was   approved   by   the   members   of   the   CoC   having   only 55.73% voting share namely Indian Bank, JM Financial Asset Reconstruction   Co.   Ltd.,   Allahabad   Bank   and   Andhra   Bank. The   Indian   Overseas   Bank   having   voting   share   of   15.15%, rejected the resolution proposal and cited reasons through its letter   dated   27 th   October,   2017.   Three   other   Banks,   namely Oriental  Bank of  Commerce, Central Bank  of India and Bank of   Maharashtra,   having   29.12%   voting   share,   expressed   that 8 they  remained open,  awaiting  in­principle approval from  their respective   sanctioning   authority.   Eventually,   on   30 th   October, 2017,   Oriental   Bank   of   Commerce,   having   10.94%   voting share, sent an email conveying their “in­principle approval” to the   proposed   resolution   plan   qua   revised   OTS   scheme   and that their final approval would be subject to similar approvals from   the   co­lenders.   On  the   same   day,   Bank   of  Maharashtra, having   6.36%   voting   share,   conveyed   that   they   were   open   to consider   the   revised   resolution   plan.   The   Central   Bank   of India, having 11.82% voting share, conveyed its disapproval to the   revised   resolution   plan.   Resultantly,   as   on   30 th   October, 2017,   the   voting   share   of   consenting   Banks   expressly approving  the  proposed resolution  plan  was only  66.67%  and the   voting   share   of   dissenting   lender   Banks   was   26.97%. Maharashtra Bank, having 6.36% voting share, had not either approved, rejected or abstained from voting but had conveyed that   they   remained   open   to   consider   the   resolution   plan.   The fact remains that the proposed resolution plan did not garner approval of not less than 75% of voting  share of the financial 9 creditors   until   the   resolution   professional   (IRP)   filed   an affidavit   before   the   adjudicating   authority   (NCLT   Hyderabad) on 3 rd  November, 2017, submitting the outcome of the 9 th  CoC meeting.   The   Managing   Director   of   the   corporate   debtor (KS&PIPL)   appeared   before   the   adjudicating   authority   (NCLT) on   6 th   November,   2017,   and   also   filed   a   memo   on   17 th November,   2017,   inter   alia   submitting   that   for   the   financial creditor   who   chose   not   to   participate   in   the   voting,   the   votes and   the   majority   be   counted   without   their   vote.   In   that eventuality, the percentage of financial creditors who chose to participate   and   who   approved   of   the   resolution   plan   would work out to 78.63% and therefore, it can be assumed that the resolution   plan   has   been   approved   by   the   CoC.   The   NCLT Hyderabad   vide   judgment   dated   27 th   November,   2017, eventually,   allowed   the   petition   filed   by   the   corporate   debtor and   approved   the   resolution   plan/revised   OTS   scheme,   as submitted   by   the   resolution   professional   vide   affidavit   dated 3 rd  November, 2017, and further declared that the moratorium imposed on 10 th  February, 2017, ceased to have effect from the 10 date of receipt of copy of the order. A further direction came to be   issued   that   the   corporate   debtor   shall   reinstate   all   the employees who were on the rolls of company. Aggrieved by the said   decision,   three   financial   creditors   who   were   part   of   the CoC, namely Indian Overseas Bank, Central Bank of India and Bank of Maharashtra filed appeals under Section 61 before the NCLAT   questioning   the   authority   of   NCLT   Hyderabad,   to approve of the resolution plan, despite the fact that the same did not receive approval of not less than 75% of voting share of financial   creditors.   The   Managing   Director   of   the   corporate debtor   also   filed   an   independent   appeal   under   Section   61   of the   I&B   Code   with   reference   to  the  observations   made   by  the NCLT   Hyderabad   regarding   the   corporate   guarantee   to   be proceeded   with.   As   aforesaid,   these   appeals   were   heard together   along   with   appeals   concerning   another   corporate debtor, namely IIL and came to be disposed of by the common impugned judgment dated 6 th  September, 2018, wherein it has been   held   that   approval   to   the   proposed   resolution   plan   by   a vote   of   not   less   than   75%   of   voting   share   of   the   financial 11 creditors   was   mandatory   and   it   was   not   open   to   the adjudicating authority to disregard the mandate of the CoC by adopting   a   convoluted   approach.   Against   this   decision,   the Managing   Director   of   the   corporate   debtor,   namely   (KS&PIPL) has   filed   a   civil   appeal   under   Section   62   of   the   I&B   Code   in this Court, being Civil Appeal No.10673 of 2018.   8. The second set of appeals pertain to the corporate debtor­ IIL, being Civil Appeal No.10719 of 2018 filed by the promoter of the corporate debtor who holds 21.82% shares and was the erstwhile   Chairman   and   Managing   Director   of   the   company. Civil Appeal No.10971 of 2018 is filed by the workers’ union of the   same   corporate   debtor,   namely,   Innoventive   Industries Kamgar   Sanghathana.   The   workers’   union   has   filed   another appeal   arising   from   SLP   (C)   No.29181   of   2018   against   the judgment and order dated 24 th  September, 2018 passed by the High   Court   of   Judicature   at   Bombay   in   Writ   Petition   (C) No.136   of   2018,   filed   by   them   to   challenge   the   judgment passed   by   the   NCLT   Mumbai   dated   23 rd   November,   2017/8 th December, 2017, and for directing the Union of India to revive 12 the   corporate   debtor   (IIL)   and   save   it   from   liquidation   by dispensing   with   the   8%   shortfall   for   touching   the   criteria   of 75%   of   consent   of   CoC   for   the   approval   of   revival   as   per   the provisions   of   the   I&B   Code.   The   High   Court   rejected   the   writ petition   filed   by   the   workers’   union   on   the   ground   that   they had an alternative and efficacious remedy against the decision of   the   Tribunal.   In   other   words,   the   Special   Leave   Petition primarily   questions   the   decision   of   rejection   of   the   proposed resolution plan in respect of the corporate debtor (IIL).  9. As   regards   the   corporate   debtor   (IIL),   the   relevant   facts are   as   follows.   The   said  corporate   debtor   had   suffered  losses. As   a   result,   it   had   proposed   to   its   lender   Bankers   for Corporate Debt Restructuring (for short “ CDR ”). The company was   referred   to   CDR   in   September,   2013   by   19   banking entities   and   it   invited   a   consortium,   led   by   Central   Bank   of India.   The   lenders’   forum   approved   the   restructuring   plan   of the   company   on   24 th   June,   2014.   ICICI   Bank   filed   an Insolvency   and   Bankruptcy   application   under   the   I&B   Code against the corporate debtor (IIL) in December 2016. That was 13 admitted   by   the   NCLT   Mumbai,   being   the   adjudicating authority, on 17 th  January, 2017. An IRP was appointed and a moratorium   was   declared.   The   said   corporate   debtor   asserts that   despite   the   pendency   of   applications,   the   company   had achieved   a   turnover   of   Rs.337   Crore   upto   March   2017,   with operational   revenues   of   Rs.125   Crore   during   the   relevant period   till   September   2017.   The   total   indirect   tax   paid   by   the company   is   approximately   Rs.8.27   Crore   during   the   same period.   Be   that   as   it   may,   consequent   to   the   order   of   the adjudicating   authority   (NCLT)   dated   17 th   January,   2017,   the first CoC meeting was held on 15 th  February, 2017 wherein the appointment   of   IRP   was   confirmed.   Eventually,   in   the   sixth CoC   meeting   held   on   19 th   June,   2017,   it   was   unanimously resolved   to   extend   the   insolvency   resolution   period   till   14 th October,   2017.   The   IRP   then   approached   27   parties   (16 prospective   financial   investors   and   11   prospective   strategic investors) out of which 16 parties (11 financial investors and 6 strategic   investors)   showed   interest   in   the   company.   After screening   of   the   proposed   resolution   applicants,   the   subject 14 resolution   plan   was   submitted   to   the   IRP   on   3 rd   September, 2017, which was taken up for consideration by the CoC in its meeting  on  4 th   October, 2017, by  e­voting.  Financial  creditors holding   66.57%   voting   share   voted  in   favour   of   approving   the proposed   resolution   plan   whereas   the   dissenting   financial creditors,   having   33.43%   voting   share,   voted   against   the proposed resolution plan. Resultantly, the proposed resolution plan   was   not   approved   or   came   to   be   rejected   for   want   of support   of   the   requisite   percent   of   financial   creditors,   having voting   share   of   not   less   than   75%.   The   IRP   then   filed   an application   on   12 th   October,   2017,   before   the   adjudicating authority   (NCLT)   praying   for   initiating   liquidating   process against   IIL.   The   NCLT   Mumbai,   after   considering   the submissions   of   both   sides,   by   order   pronounced   in   court   on 23 rd   November,   2017   and   delivered   on   8 th   December,   2017, directed   initiation   of   liquidation   proceeding   against   the corporate   debtor   (IIL).   The   appellant   in   the   leading   appeal   of the   second   set   of   appeals,   being   the   former   Chairman   and Managing   Director   of   the   corporate   debtor   (IIL)   had   filed   an 15 interim  application  before the NCLT Mumbai praying  that  the dissenting   financial   creditors   be   directed   to   disclose   on   oath reasons/basis for, or the decision making process involved in, voting   against   the   resolution   plan   and   a   declaration   that   the dissenting financial creditors voted with malicious intention of liquidation   and   hence,   their   votes   ought   to   be   ignored.   The workers’   union   of   the   corporate   debtor   (IIL)   had   filed   an interim  application, opposing  liquidation  of the company. The resolution applicant had also filed an application to allow it to submit   a   revised   resolution   plan   and   to   invite   a   fresh   vote thereon   albeit   after   the   time   earlier   envisaged   for   obtaining shareholders   approval.   According   to   the   appellants   in   the second set of appeals, NCLT did not call for the response of the opposite   parties   on   the   concerned   applications   and   instead proceeded   to   pass   the   impugned   order   rejecting   the applications   and   directing   initiation   of   liquidation   proceeding against   the   corporate   debtor.   The   appellants   in   the   leading appeal   concerning   the   corporate   debtor   (IIL)   filed   an   appeal before   the   NCLAT   against   the   decision   of   the   NCLT,   Mumbai. 16 This   appeal   was   heard   along   with   the   appeals   concerning another   corporate   debtor   (KS&PIPL)   and   disposed   of   together by   the   NCLAT   as   common   issue   was   involved   in   all   these appeals.  As  aforesaid,  by   the   impugned  judgment   NCLAT   has held   that   the   requirement   of   approval   of   resolution   plan   by vote of not less than 75% of voting share of financial creditors was   mandatory   and   hence   dismissed   the   appeal   preferred   by the   appellant.   Aggrieved,   the   said   appellant   and   the   workers’ union of KS&PIPL have filed appeals against the said decision of NCLAT and the High Court respectively.    10. Mr. C.U. Singh, learned senior counsel appearing for the appellant   in   the   case   of   corporate   debtor   KS&PIPL   had canvassed two­pronged submissions.  The first is on the basis of  the  unamended provisions  as applicable  on  the  date of  the resolution passed by the CoC in October, 2017. It is urged that on a fair interpretation of those provisions, it ought to be held that   the   same   were   not   mandatory.   Even   assuming   that   the same   were   mandatory,   considering   the   fact   that   a   significant section of the financial creditors had abstained from voting on 17 27 th   October, 2017, their votes were required to be ignored for the   purpose   of   computing   the   required   percentage   of   voting share. In that case, it would work out to be more than 75%. In that,   the   percentage   of   votes   for   approval   (55.73%)   of   the resolution proposal and the voting share rejecting the proposal was   only   15.15%.   Taking   these   votes   only,   the   proportionate percentage   of   the   voting   share   for   approval   will   obviously   be more than 75% (i.e. approximately 78.63%). Thus understood, the   NCLT   Mumbai   ought   to   have   approved   the   resolution proposal. The second limb of the argument is that the NCLAT, which had decided the appeals on 6 th   September, 2018, ought to have taken into account the amendments brought into force w.e.f.   23 rd   November,   2017   and   followed   by   another amendment   brought   into   force   w.e.f.   6 th   June,   2018   to   the provisions   of   I&B   Code   and   including   the   amendment   to   the Regulations   of   the   Insolvency   and   Bankruptcy   Board   of   India (Insolvency   Resolution   Process   for   Corporate   Persons) Regulations, 2016 brought into force from 4 th   July, 2018. For, the same came into force during the pendency of the appeals. 18 Further,   the   purport   of   the   said   amendments   posit   that   the CoC   should   be   objective   in   its   approach   and   consider   the feasibility   and   viability   of   the   resolution   proposal   and   must assign reasons for approval or rejection of the proposal, as the case   may   be.   Additionally,   the   requirement   of   percentage   of votes of the financial creditors stood reduced to 66% of voting share which, in the present case, has been fulfilled on account of   the   approval   given   by   55.73%   in   the   meeting   convened   on 27 th   October,   2017,   and   followed   by   in­principle   approval conveyed via email on 30 th  October, 2017, by Oriental Bank of Commerce,   having   10.94%   voting   power.   In   effect,   this argument   proceeds   on   the   assumption   that   the   amendments to the Code brought into force w.e.f. 23 rd   November, 2017 and in particular on 6 th   June, 2018, would have retroactive effect, as   is   clear   from   the   legislative   intent   behind   the   said amendments. The said amendments are made applicable from the inception and to pending proceedings also because it is to substitute the original provision as was applicable on the date of   the   resolution   dated   27 th   October,   2017,   and   filing   of 19 affidavit by  IRP  before the adjudicating   authority.  To buttress this   argument,   reliance   has   been   placed   on   the   exposition   in Gottumukkala   Venkata   Krishamraju   Vs.   Union   of   India 1 , Government   of   India   Vs.   India   Tobacco   Association 2   and Zile   Singh   Vs.   State   of   Haryana 3 .   In   support   of   the argument   that   the   amendment   to   Section   30(4)   applied   to pending   proceedings,   reliance   has   been   placed   on   the judgment in   Mithilesh Kumari & Another Vs. Prem Behari Khare 4 ,  Dahiben (Widow of Ranchnodji Jivanji) & Ors. Vs. Vasanji Kevalbhai (dead) & Others 5 . Reliance is also placed on   the   decision   in   B.K.   Educational   Services   Private   Ltd. Vs.   Parag   Gupta   &   Associates 6   which   had   considered   the applicability   of   Section   238­A   inserted   by   way   of   the   same amendment Act in the I&B Code w.e.f. 6 th   June, 2018. In this decision,   the   court   held   that   the   legislative   intent   behind   the amendment   was   to   apply   the   Limitation   Act   from   the   very 1  (2018) SCC Online SC 1386­ Paragraphs 13­16.  2  (2005) 7 SCC 396 Paragraphs 14­16, 24, 26&28.  3  (2004) 8 SCC 1 Paragraphs 14­16.  4  (1989) 2 SCC 95. Paragraph 24 and also see paragraphs 1, 23 and 25. 5  (1995) Supp. 2 SCC 295. Paragraph 13 and also see Paragraphs 12, 14 and 15.  6  (2018) SCC Online SC 1921 Paragraph 45. 20 beginning to NCLT and NCLAT while deciding the applications filed under Sections 7 and 9 of the I&B Code and the appeals therefrom.   Reliance   is   also   placed   on   the   decision   in   State Bank   of   India   Vs.   Ramakrishnan 7   which   had   dealt   with amendment by way of substitution to Section­14(3) of the I&B Code   concerning   surety   in   a   contract   of   guarantee   for   a corporate   debtor.   The   court   held   that   the   amendment   was retrospective.   Reliance   is   also   placed   on   the   decision   in Rustom   &   Hornby   (I)   Ltd.   Vs.   T.B.   Kadom 8   in   which   this court   gave   retrospective   construction   to   Section   2­A   of   the Industrial   Disputes   Act,   1947   and   also   in   Bharat   Singh   Vs. Management   of   New   Delhi   Tuberculosis   Centre,   New Delhi 9   to   the   same   effect.   The   thrust   of   the   argument   is   that the object of the I&B Code is resolution rather than liquidation as also the maximization of value of assets of such persons, to promote entrepreneurship. To buttress this argument, reliance is   also   placed   on   the  report   of   the   Insolvency   Law   Committee 7  (2018) SCC Online SC 963. Paragraph 34.  8  (1976) 3 SCC 71. Paragraph 6.  9  (1986) 2 SCC 614. Paragraphs 2, 5­6, 10­14. 21 in March 2018. Paragraph 11.6 therein states that in order to further   the   stated   object   of   the   I&B   Code   to   promote resolution,   the   voting   share   for   approval   of   resolution   plan may be reduced to 66%. It is submitted that this should have been   taken   into   account   by   the   NCLAT   in   reference   to   the amended provisions brought into force during the pendency of the appeal before it. It is also contended that the adjudicating authority   (NCLT)   as   well   as   the   appellate   authority   (NCLAT), while approving or rejecting the resolution plan, is duty bound to   exercise   a   judicious   mind   and   be   alive   to   the   facts   and circumstances   of   the   specific   case   before   it   and   the   socio­ economic   benefit   considering   the   favourable   opinion   noted   by the   resolution   professional   in   his   affidavit,   that   there   was every   possibility   of   reviving   the  corporate   debtor.  Even   as   per the   report   submitted   by   M/s.   Atlas   Financial   Research   & Consulting   Private   Limited   regarding   a   thorough   Techno Economic Viability study conducted in respect of the corporate debtor   (KS&PIPL),   it   has   been   noted   that   the   company   was technically   feasible   and   economically   viable.   The   corporate 22 debtor   was   facing   a   financial   crisis   due   to   abrupt   and unilateral   stoppage   of   operations   in   the   working   capital   loan account   and   the   proposed   resolution   plan   fulfilled   all   the eligibility   criteria   for   its   approval   under   the   provisions   of   the I&B   Code.   Furthermore,   the   dissenting   financial   creditors having   failed   to   offer   any   reason   whatsoever   for   rejecting   the resolution   proposal,   it   must   follow   that   they   did   not   do   so   in good   faith   but   with   malicious   intent,   warranting   intervention by the adjudicating authority and the appellate authority.  11. Mr.   A.M.   Singhvi,   learned   Senior   Counsel   appearing   for the   appellant   concerning   the   corporate   debtor   (IIL)   would submit that the CoC, being the custodian of public interest, is under   a   statutory   duty   to   exercise   its   power   under   Section 30(4)   of   the   I&B   Code   reasonably   and   fairly.   Section   30(4) posits   an   obligation   upon   the   CoC   to   adopt   a   resolution   plan which   is   ex   facie   more   viable   than   liquidation.   According   to him,   the   amendments   to   Section   30(4)   in   particular   brought into   force   w.e.f.   23 rd   November,   2017   are   only declaratory/clarificatory   of   the   law   and   resultantly, 23 retrospective.   He   submits   that   giving   reasons   for   the   view expressed   on   the   resolution   plan,   be   it   for   approval   or rejection,   is   the   quintessence   to   fulfill   the   requirement   of   a reasonable   and   fair   approach   of   the   CoC.   Reasons   so   given, would demonstrate whether it is a bonafide or malicious act of the   financial   creditors.   That   has   now   been   clarified   and restated   by   the   amending   regulation   39(3)   which   has   come into   force   w.e.f.   4 th   July,   2018.   Being   a   clarificatory amendment, the same would take effect retrospectively and is applicable   even   to   pending   proceedings.   It   is   then   contended that   if   no   reason   is   assigned   or   forthcoming,   the   court   is   not powerless   to   strike   down   the   exercise   of   power   by   the concerned financial creditor if it was possible to infer from the circumstances emanating  from the record that the exercise of such   power   was   wrongly   exercised.   To   buttress   this submission   reliance   was   placed   upon   Mardia   Chemicals limited and Others Vs. Union of India and Others 10   which had read the requirement of fairness and reasonableness into 10  (2004) 4 SCC 311, paragraph 45. 24 Section   13   of   the   SARFAESI   Act.   The   court   declared   that reasons must be given and communicated. This “reading in” of the   principle   of   fairness   and   reasonableness,   was   eventually codified   in   the   form   of   Section   13(3­A)   of   that   Act.   Such interpretation   was   inexorable   in   respect   of   provisions   as draconian   as   Section   30(4),   resulting   in   the   inevitable consequence   of   liquidation   of   the   corporate   debtor.   The provisions of the I&B Code must be so construed as not to be financial   creditor   centric   but   to   be   an   inclusive   approach where all stakeholders’ interests are balanced and particularly for   exploring   the   possibility   of   revival   of   the   corporate   debtor and   maximisation   of   the   value   of   assets.   In   the   present   case, contends   learned   counsel,   the   only   plea   taken   by   the dissenting financial creditors before the adjudicating authority (NCLT), was that they had taken a commercial decision and it was   not   open   to   judicial   scrutiny.   Even   if   it   is   a   commercial decision, contends learned counsel, it must fulfill the test of a reasonable   and   fair   approach   to   be   supported   by   tangible reasons. In the absence of reasons, the adjudicating authority 25 (NCLT)  must  exercise its  jurisdiction  to  ascertain whether  the exercise  of power   by  the  CoC  is reasonable  and in  conformity with the purpose of the Code. If the resolution plan is  ex facie viable   and   yet   the   dissenting   financial   creditors   reject   the same, such exercise of power would be subversive of the policy of   the   Code,   requiring   intervention   by   the   adjudicating authority (NCLT). Whereas, such a case would imply a duty on the CoC to exercise its power to approve the plan. To counter the   defence   of   the   dissenting   financial   creditors   regarding   a commercial   decision,   reliance   was   placed   on   Padfield   and Others   Vs.   Minister   of   Agriculture,   Fisheries   and   Food 11 and   Dhampur   Sugar   Mills   Ltd.   Vs.   State   of   U.P.   and Others 12 .  Learned counsel contends that abdication of duty by the CoC to consider the feasibility and viability projected in the proposed resolution plan would be fatal. It would be a case of non   application   of   mind   by   the   CoC,   if   not   a   malicious approach in rejection of the proposed resolution plan. The test of limits of judicial review, as expounded in  Tata Cellular Vs. 11  (1968) 2 WLR 924 12  (2007) 8 SCC 338 26 Union of India 13   ought to be invoked to rein in the unbridled exercise   of   power   by   the   CoC.   The   Tribunal   could   certainly discard   the   view   of   the   dissenting   financial   creditors   if   it   was satisfied   that   such   a   decision   could   not   be   reached   by   any reasonable   and   prudent   person.   It   is   also   possible   for   the adjudicating   authority   (NCLT)   to   intervene   if   the circumstances suggest that the decision of dissenting financial creditors   was   the   outcome   of   abuse   of   power   or   being irrational   and   unreasonable.   Reliance   is   also   placed   on   the decision in  Union of India and Another Vs. Cynamide India Ltd.   and   Another 14   and   Shri   Sitaram   Sugar   Company Limited   and   Another   Vs.   Union   of   India   and   Others 15 .   As regards   the   amendment   brought   into   effect   from   23 th November,   2017   to   Section   30(4)   of   the   I&B   Code,   it   is contended   that   the   same   must   be   construed   as   only clarificatory   and   resultantly,   be   given   retrospective   effect. Inasmuch   as   the   discretion   given   to   the   constituents   of   CoC, namely   the   financial   creditors   under   Section   30(4)  of   the   I&B 13  (1996) 6 SCC 651 Paragraphs­73 and 77.  14  (1987) 2 SCC 720 Paragraph 4 15  (1990) 3 SCC 223 Paragraphs ­ 47­49, 51­53, 57­58. 27 Code   is   required   to   be   exercised   in   a   just   manner   and   by giving   due   regard   to   the   feasibility   and   viability   of   a   plan proposed   for   revival   of   the   corporate   debtor.   There   is   nothing else   relevant   for   discharging   the   statutory   obligation   of approving   or   rejecting   the   proposed   resolution   plan.   With regard   to   the   second   amendment   to   Section   30(4)   of   the   I&B Code which came into effect from 6 th  June, 2018, reducing the voting   threshold   from   75%   to   66%,   learned   counsel   contends that   even   the   same   operates   from   the   time   the   section   was brought   on   the   statute   book.   For,   the   legislature   consciously lowered   the   threshold   requirement   to   66%.   It   was   to   infuse more   flexibility   in   the   resolution   processes   and   to   maximise the effort for revival of the corporate debtor in the larger public interests.   The   intention   of   the   Parliament   was   to   cure   the mischief that the high threshold was causing; and by reducing it,   Parliament   intended   to   encourage   revival   of   the   corporate debtor   and   maximisation   of   the   value   of   assets   and   to discourage   liquidation   resulting   in   closure   of   the   functioning company   on   which   many   stakeholders   depended,   such   as   its 28 workers.   With   regard   to   the   objection   to   the   locus   of   the appellant   being   the   former   Chairman   and   Managing   Director of the corporate debtor, it is contended that the same is raised for the first time, and in any case, cannot be countenanced in view   of   the   express   provision   contained   in   Section   61   of   the I&B   Code   and   moreso   because   the   appellant   had   initiated proceedings   by   filing   an   application   before   the   adjudicating authority   (NCLT)   and   the   appellant,   being   the   shareholder, had reason to insist for revival of the corporate debtor instead of its liquidation. As regards the objection about the eligibility of   the   appellant   as   a   person   acting   jointly   or   in   concert   with the corporate debtor in terms of Section 29A of the I&B Code, it is contended that even this objection was being taken for the first   time.   Notably,   Section   29A   of   the   I&B   Code   came   into force only from 23 rd  November, 2017, and it did not exist when the   resolution   plan   was   considered   by   the   CoC.   Further,   the scope of appeal preferred by the appellant was to call upon the adjudicating   authority   to   interfere   with   the   unreasonable rejection   of   the   resolution   plan   by   the   dissenting   financial 29 creditors   and   not   to   propound   an   independent   plan   of   the appellant.   Thus   understood,   Section   29A   of   the   I&B   Code would   have   no   application   and   in   any   case,   if   the   proposed resolution   plan   is   to   be   taken   forward,   the   appellant   has   no causal   connection   with   the   resolution   applicant.   Learned counsel submits that the appeal be allowed and the matter be restored   to   the   file   of   the   adjudicating   authority   (NCLT)   for reconsideration of the proposed resolution plan afresh. 12. Mr.   Colin   Gonsalves,   learned   Senior   Counsel   appearing for   the   workers’   union   concerning   corporate   debtor   (IIL) submits   that   the   rejection   of   the   plan   would   have   a   direct impact   on   the   workers   engaged   by   the   corporate   debtor. According   to   him,   the   resolution   plan   manifests   that   the company is a viable company and all efforts should be made to revive   the   company   and   not   to   shove   it   into   liquidation because   of   the   whims   and   fancies   of   the   minority   financial creditors   or,   for   that   matter,   in   the   guise   of   their   commercial wisdom.   Reliance   is   placed   on   United   Bank   of   India, 30 Calcutta   Vs.   Abhijit   Tea   Co.   Pvt.   Ltd.   and   Others 16   and Karan   Singh   and   Others   Vs.   Bhagwan   Singh   (Dead)   By Lrs.   And   Others 17   and   additionally,   on   the   decision   of   the NCLAT   in   the   case   of   another   corporate   debtor   (Alok Employees Benefit and Welfare Trust) in Company Appeal (AT) (Insolvency)   No.344   of   2018   decided   on   29 th   November,   2018. He   had   also   invited   our   attention   to   the   chart   given   in Economic Survey 2017­18 Volume 2, to contend that there will be   hardly   any   impact   if   this   Court   was   to   remit   the   case   for reconsideration on the basis of the amended provisions by the adjudicating   authority   (NCLT)   and   especially   because   there   is ample material on record to indicate that the corporate debtor (IIL)   is   a   viable   company   and   needs   to   be   revived   and   not liquidated.   13. On   the   other   hand,   Mr.   Shyam   Divan,   learned   Senior Counsel   and   Ms.   Pragya   Baghel   countered   the   above submissions   and   supported   the   conclusion   reached   by   the NCLAT   that   the   requirement   specified   in   Section   30(4)   of   the 16  (2000) 7 SCC 357 Paragraph 20. 17  (1996) 7 SCC 559 Paragraph 7.  31 I&B   Code   is   mandatory.   They   submit   that   the   I&B   Code   has been enacted after the experience of the earlier dispensations. There   has   been   paradigm   shift   in   adopting   the   new   regime regarding   the   timelines   to   be   observed   by   all   concerned   at every stage as predicated in the Code. Be it for the resolution process   or   liquidation   process.   Both   these   processes   are intended   to   be   disposed   of   speedily   and   in   a   time­bound manner. The  initial  time limit  provided to revive  the company is   180   days   from   the   date   of   admission   of   the   petition   and extendable   by   90   days.   The   outer   limit   for   resolution   process has   been   specified   as   270   days   and   if   the   resolution   plan   is not approved by the CoC with requisite number of votes of the financial   creditors   (not   less   than   of   75%),   then   there   is   no other   option   but   to   order   liquidation.   That   is   the   inevitable consequence   of   failure   to   approve   the   resolution   plan   within the   specified   time.   The   adjudicating   authority   (NCLT)   would have no other option. Further, on presentation of the rejected resolution   plan,   it   is   not   open   to   the   adjudicating   authority (NCLT)   to   enquire   into   the   justness   of   the   reason   or   the 32 commercial   decision   taken   by   the   financial   creditors   to approve or not to approve the proposed resolution plan. There is   complete   autonomy   regarding   the   commercial   decision   or wisdom   of   the   financial   creditors.   That   cannot   be   questioned by   the   adjudicating   authority   (NCLT).   Whereas,   the   judicial review   is   circumscribed   to   the   grounds   specified   in   the   Act itself,   which   is   a   self­contained   Code.   The   legislative   intent makes it amply clear that the Parliament was conscious about the   fact   that   some   business   entities   will   fail   and   cannot   be revived within the specified time but that cannot suppress the need   for   addressing   the   serious   concern   of   financial   creditors due to increasing  financial pressure on them because of non­ performing assets of the corporate debtor. The promoters have no   divine   right   to   continue   to   manage   such   corporate   debtor. The   I&B   Code   predicates   the   necessity   of   interest   in   the management   of   such   corporate   debtors   being   handed   over   to professionals   during   the   moratorium   period   so   as   to   make   a sincere effort to revive the company within the specified time. Our   attention   was   invited   to   Bankruptcy   Law   Reforms 33 Committee   Report   dated   4 th   November,   2015   and   Insolvency Law Committee Report dated 26 th  March, 2018, to buttress the argument about the legislative intent behind the enactment of the   I&B   Code   and   the   concerned   amendment.   Reliance   has been placed on Innoventive Industries Ltd. (supra), which had adverted to the legislative intent behind the I&B Code.  14. Mr.   Divan,   appearing   for   ICICI   Bank   in   the   case   of corporate   debtor   (IIL),   submits   that   there   was   only   one resolution   plan.   Neither   has   the   resolution   applicant challenged   the   decision   of   the   adjudicating   authority   (NCLT) nor   has   it   been   made   party   in   the   appeal.   The   outstanding amount   payable   by   the   corporate   debtor   (IIL)   is   around Rs.1435   Crore.   He   submits   that   the   resolution   plan   is   a complex   document   unlike   a   bid   or   tender   document.   The professionals associated with the dissenting financial creditors have   analysed   the   same   and   were   of   the   considered   opinion that   it   is   not   a   feasible   and   achievable   target   ­   rather   it   is   a speculative   proposal.   The   dissenting   financial   creditors exercised   their   commercial   wisdom   after   taking   into   account 34 all the relevant aspects. It is not open to undertake scrutiny of that decision of the dissenting financial creditors. Neither can the IRP nor the adjudicating authority (NCLT) be allowed to sit over   the   same   as   a   court   of   appeal.   The   decision   of   the dissenting   financial   creditors   reckons   various   aspects including   the   confidence   about   the   capacity   of   the   resolution applicant to translate the projected plan into reality as per the timelines   specified   and   the   feasibility   and   viability   of   the proposal   and   revival   of   the   company   in   question.   He   took   us through the relevant provisions including amended provisions and   contended   that   the   purpose   and   intent   underlying   the amendment   was   to   give   prospective   effect   thereto.   He submitted   that   the   appeal   filed   by   the   former   Chairman   and Managing   Director   of   the   corporate   debtor   (IIL)   was   not maintainable also because the said appellant has no locus. He submitted   that   the   appellant   was   acting   in   concert   with   the resolution   applicant   and   for   which   the   appellant   must   be called upon to first deposit 100% of the dues. Our attention is invited to the recent decision in   Arcelormittal India Private 35 Limited Vs. Satish Kumar Gupta and Others 18 . He submits that the Court has noticed the necessity of observing timelines by   all   concerned   ­   be   it   at   the   stage   of   resolution   process   or liquidation process ­ in terms of the mandate in the I&B Code. The   amendments   cannot   be   construed   otherwise   so   as   to render   the   legislative   intent   otiose.   He   submits   that,   in   law, there   is   a   presumption   of   prospective   application   of   the amended   provisions.   There   is   no   express   provision   ordaining retrospective   application   of   the   amended   provisions.   The amended   provisions   unambiguously   predicate   that   the   same would come into force with effect from the stated date. In the present   case,   the   timeline   for   completion   of   the   resolution process expired on 14 th  November, 2017, and for which reason the   amended   provision   lowering   the   voting   share   to   66%   will be   of   no   avail.   As   regards   the   amendment   to   Regulation   39, that   has   come   into   force   w.e.f.   4 th   July,   2018,   and   obviously would   have   prospective   application.   In   any   case,   non­ disclosure   of   the   reason   by   the   dissenting   financial   creditors, would   not   vitiate   the   concluded   cause   of   action   upon 18  (2018) SCCOnline 1733, Paragraphs 64, 78, 83 and 88 36 exercising the vote to reject the proposed resolution plan. That position   cannot   be   unsettled   on   the   basis   of   the   amended regulation. Learned counsel has placed reliance on the case of Karnataka   State   Industrial   Investment   &   Development Corpn.   Ltd.   Vs.   Cavalet   India   Ltd.   and   Others. 19 .   As regards   the   concern   expressed   by   the   workers   union   of   the corporate debtor (IIL), it is submitted that the workmen would get the highest priority in terms of Section 53 of the I&B Code. Moreover,   the   fact   that   the   liquidation   process   has   been initiated   in   respect   of   the   company   does   not   mean   that   the possibility   of   sale   of   the   company   as   a   running   concern   has been   completely   ruled   out.   Thus,   the   interests   of  the   workers engaged   by   the   corporate   debtor   will   be   taken   care   of   as   per the   statutory   command.   The   sum   and   substance   of   the argument   is   that   the   adjudicating   authority   (NCLT)   was justified   in   rejecting   the   applications   filed   by   the   appellants and   recorded   the   factum   of   rejection   of   the   proposed resolution plan with the inevitable direction to initiate process 19  (2005) 4 SCC 456 Paragraphs 13 and 19 37 for   liquidation   of   the   company   under   Section   33   of   the   I&B Code. In that view of the matter, no interference is warranted with the impugned decision of the NCLAT.  15. Ms.   Pragya   Baghel,   appearing   for   Indian   Overseas   Bank in the case of corporate debtor (KS&PIPL), having voting share of 15.15% and being  one of the dissenting financial creditors, would   submit   that   the   appellant   was   disqualified   to   appeal and   that   his   appeal   before   NCLAT   was   limited   to   the observation regarding the personal guarantee as noted by  the NCLT.   The   fact   remains   that   the   resolution   plan   put   to   vote did not garner support of the requisite percentage of financial creditors   to   the   extent   of   not   less   than   75%   of   the   voting share.   The   provisions   as   couched   in   the   I&B   Code   do   not permit   computation   of   the   voting   share   percentage   by excluding   the   votes   of   financial   creditors   who   had   abstained. Whereas, there is express provision to the contrary, making it amply   clear   that   the   votes   of   the   financial   creditors   who   had abstained from voting must be computed along with the votes rejecting   the   resolution   plan,   as   being   dissenting   financial 38 creditors.   Any   other   interpretation   would   result   in   re­writing Section 30(4) and the regulations framed under the I&B Code, if   not   doing   violence   to   the   legislative   intent.   She   has   placed reliance on the decisions of   S.L. Srinivasa Jute Twine Mills (P)   Ltd.   Vs.   Union   of   India   and   Another 20   and   Rajeev Chaudhary   Vs.   State   (NCT)   of   Delhi 21 .   As   regards   the argument   of   retrospective   application   of   the   amended provisions,   in  particular,   reducing   the   voting   share   from   75% to 66%, learned counsel has placed reliance on the decision of this   Court   in   Hitendra   Vishnu   Thakur   and   Others   Vs. State   of   Maharashtra   and   Others 22 .   The   appellant   and respondents 1­3 & 5­8 in C.A. No.10673 of 2018 and appellant and   respondents   2   &   20   in   C.A.   No.10719   of   2018   have   filed written   submissions   through   their   counsels,   elaborating   the above points.  16. Ms.   Prabha   Swami,   appearing   for   the   resolution applicant   (Suyash   Outsourcing   Pvt.   Ltd.),   has   submitted   that 20  (2006) 2 SCC 740. Paragraphs 13­19. 21  (2001) 5 SCC 34 Paragraphs. 3 and 4. 22  (1994) 4 SCC 602 Paragraph 26. 39 the   resolution   plan   was   approved   on   certain   conditions   and the resolution applicant assures to abide by those conditions. Further,   as   per   the   liberty   given   to   the   resolution   applicant, appropriate   affidavit   has   now   been   filed   to   place   that assurance on record.   17. Ms.   Mahima   Singh,   learned   counsel   appearing   for   the Official   Liquidator   in   the   case   of   corporate   debtor   (IIL),   had sought   liberty   to   place   on   record   certain   subsequent developments   which   may   have   bearing   on   the   concerned appeals.   That   affidavit   dated   23 rd   November,   2018,   has   also been filed and is allowed to be taken on record.  18. Having   heard   learned   counsel   for   the   parties,   the   moot question   is   about   the   sequel   of  the   approval  of   the   resolution plan   by   the   CoC   of   the   respective   corporate   debtor,   namely KS&PIPL and IIL, by a vote of less than seventy five percent of voting   share   of   the   financial   creditors;   and   about   the correctness   of   the   view   taken   by   the   NCLAT   that   the percentage   of   voting   share   of   the   financial   creditors   specified in   Section   30(4)   of   the   I&B   Code   is   mandatory.   Further,   is   it 40 open   to   the   adjudicating   authority/appellate   authority   to reckon any other factor (other than specified in Sections 30(2) or 61(3) of the I&B Code as the case may be) which, according to   the   resolution   applicant   and   the   stakeholders   supporting the resolution plan, may be relevant?  19. This   Court   in   its   recent   decisions   has   elaborately adverted   to   the   legislative   history   and   delineated   the   broad contours   of   the   provisions   of   the   I&B   Code.   The   latest   being the   case   of   Arcelormittal   (supra)   followed   by   B.K. Educational   (supra)   and   Innoventive   Industries   Limited Vs. ICICI  Bank and Another . 23  In the present case, however, our   focus  must  be  on  the  dispensation   governing   the   process of approval or rejection of resolution plan by the CoC. The CoC is   called   upon   to   consider   the   resolution   plan   under   Section 30(4)   of   the   I&B   Code   after   it   is   verified   and   vetted   by   the resolution   professional   as   being   compliant   with   all   the statutory requirements specified in Section 30(2). 23   (2018) 1 SCC 407 41 20.   The   CoC   is   constituted   as   per   Section   21   of   the   I&B Code, which consists of financial creditors. The term ‘financial creditor’   has   been   defined   in   Section   5(7)   of   the   I&B   Code   to mean   any   person   to   whom   a   financial   debt   is   owed   and includes   a   person   to   whom   such   debt   has   been   legally assigned   or   transferred   to.   Be   it   noted   that   the   process   of insolvency   resolution   and   liquidation   concerning   corporate debtors   has   been   codified   in   Part   II   of   the   I&B   Code, comprising of seven Chapters. Chapter I predicates that Part II shall   apply   in   matters   relating   to   the   insolvency   and liquidation of corporate debtor where the minimum amount of default is Rs.1,00,000/­.  Section 5 in Chapter I is a dictionary clause specific to Part II of the Code. Chapter II deals with the gamut of procedure to be followed for the corporate insolvency resolution   process.   For   dealing   with   the   issue   on   hand,   the provisions contained in Chapter II will be significant. From the scheme of the provisions, it is clear that the provisions in Part II   of   the   Code   are   self­contained   code,   providing   for   the procedure for consideration of the resolution plan by the CoC.  42 21. The stage at which the dispute concerning the respective corporate   debtors   (KS&PIPL   and   IIL)   had   reached   the adjudicating authority (NCLT) is ascribable to Section 30(4) of the   I&B   Code,   which,   at   the   relevant   time   in   October   2017, read thus: “ 30(4)­ The   committee   of   creditors   may   approve   a   resolution plan by a vote of not less than seventy five per cent of voting share of the financial creditors.” If   the   CoC   had   approved   the   resolution   plan   by   requisite percent   of   voting   share,   then   as   per   Section   30(6)   of   the   I&B Code, it is imperative for the resolution professional to submit the   same   to   the   adjudicating   authority   (NCLT).   On   receipt   of such a proposal, the adjudicating authority (NCLT) is required to   satisfy   itself   that   the   resolution   plan   as   approved   by   CoC meets   the   requirements   specified   in   Section   30(2).   No   more and no less. This is explicitly spelt out in Section 31 of the I&B Code, which read thus (as in October 2017):   “ 31.   Approval   of   resolution   plan. ­(1)   If   the   Adjudicating Authority is satisfied that the resolution plan as approved by the   committee   of   creditors   under   sub­section   (4)   of   section 30 meets the requirements as referred to in sub­section(2) of section   30,   it   shall   by   order   approve   the   resolution   plan which   shall   be   binding   on   the   corporate   debtor   and   its 43 employees,   members,   creditors,   guarantors   and   other stakeholders involved in the resolution plan.  (2)   Where   the   Adjudicating   Authority   is   satisfied   that   the resolution   plan   does   not   confirm   to   the   requirements referred to in sub­section (1), it may, by  an order, reject the resolution plan.  (3) After the order of approval under sub­section (1),­ (a)   the   moratorium   order   passed   by   the   Adjudicating Authority under section 14 shall cease to have effect; and  (b)   the   resolution   professional   shall   forward   all   records relating to the conduct of the corporate insolvency resolution process and the resolution plan to the Board to be recorded on its database.” We may also usefully refer to Section 30(2) as applicable at the relevant time. The same read thus:  “ 30. Submission of resolution plan .­ (1)  xxx xxx xxx (2) The   resolution   professional   shall   examine   each resolution   plan   received   by   him   to   confirm   that   each resolution plan­ (a) provides   for   the   payment   of   insolvency resolution   process   costs   in   a   manner   specified by   the   Board   in   priority   to   the   repayment   of other debts of the corporate debtor; (b) provides for the repayment of the debts of operational creditors in such manner as may be specified   by   the   Board   which   shall   not   be   less than   the   amount   to   be   paid   to   the   operational creditors   in   the   event   of   a   liquidation   of   the corporate debtor under section 53; (c) provides for the management of the affairs of   the   Corporate   debtor   after   approval   of   the resolution plan; (d) the implementation and supervision of the resolution plan; (e) does   not   contravene   any   of   the   provisions of the law for the time being in force; 44 (f) conforms   to   such   other   requirements   as may be specified by the Board. xxx xxx xxx”   22. In   Innoventive   Industries   Limited   (supra),   the   Court, after   analysing   the   historical   background   in   which   the   Code was enacted, opined that one of the most important objectives of   the   Code   was   to   bring   the   insolvency   law   in   India   under   a single,   unified   umbrella   with   the   object   of   speeding   up   the insolvency   process.   As   regards   the   process   regarding submission   of   resolution   plan   and,   in   particular,   in   reference to Section 30, the Court observed as follows:  “33.   Under   Section   30,   any   person   who   is   interested   in putting   the   corporate   body   back   on   its   feet   may   submit   a resolution   plan   to   the   resolution   professional,   which   is prepared on the basis of an information memorandum. This plan   must   provide   for   payment   of   insolvency   resolution process   costs,   management   of   the   affairs   of   the   corporate debtor   after   approval   of   the   plan,   and   implementation   and supervision   of   the   plan.   It   is   only   when   such   plan   is approved   by   a   vote   of   not   less   than   75%   of   the   voting share   of   the   financial   creditors   and   the   adjudicating authority   is   satisfied   that   the   plan,   as   approved,   meets the   statutory   requirements   mentioned   in   Section   30, that   it   ultimately   approves   such   plan,   which   is   then binding on the corporate debtor as well as its employees, members,   creditors,   guarantors   and   other   stakeholders. Importantly,   and   this   is   a   major   departure   from   previous legislation   on   the   subject,   the   moment   the   adjudicating authority   approves   the   resolution   plan,   the   moratorium 45 order   passed   by   the   authority   under   Section   14   shall   cease to have effect. The scheme of the Code, therefore, is to make an   attempt,   by   divesting   the   erstwhile   management   of   its powers   and   vesting   it   in   a   professional   agency,   to   continue the business of the corporate body as a going concern until a resolution plan is drawn up, in which event the management is handed over under the plan so that the corporate body is able to pay back its debts and get back on its feet.  All this is to be done within a period of 6 months with a maximum extension of another 90  days or else  the chopper  comes down and the liquidation process begins .”  (emphasis supplied) (emphasis supplied) The   Court,   however,   was   not   called   upon   to   deal   with   the specific   issue   that   is   being   considered   in   the   present   cases namely,   the   scope   of   judicial   review   by   the   adjudicatory authority   in   relation   to   the   opinion   expressed   by   the   CoC   on the proposal for approval of the resolution plan. 23. In   Arcelormittal   (supra),   the   Court   adverted   to   the timelines   specified   in   the   Code   and   the   consequences   thereof in paragraphs 73 and 74, which read thus:  “73. The   time   limit   for   completion   of   the   insolvency resolution process is laid down in Section 12. A period of 180 days from the date of admission of the application is given by Section 12(1). This is extendable by a maximum period of 90 46 days   only   if   the   Committee   of   Creditors,   by   a   vote   of   66%, votes to extend the said period, and only if the Adjudicating Authority is satisfied that such process cannot be completed within   180   days.   The   authority   may   then,   by   order,   extend the   duration   of   such   process   by   a   maximum   period   of   90 days   (see   Sections   12(2)   and   12(3)).   What   is   also   of importance  is the proviso to Section  12(3) which states that any   extension   of   the   period   Under   Section   12   cannot   be granted   more   than  once.   This   has   to  be   read   with   the   third proviso   to   Section   30(4),   which   states   that   the   maximum period   of   30   days   mentioned   in   the   second   proviso   is allowable   as   the   only   exception   to   the   extension   of   the aforesaid period not being granted more than once. 74.  What is important to note is that a consequence is provided,   in   the   event   that   the   said   period   ends   either without receipt of a resolution plan or after rejection of a resolution   plan   under   Section   31.   This   consequence   is provided  by  Section  33,   which  makes  it  clear  that  when either   of   these   two   contingencies   occurs,   the   corporate debtor   is   required   to   be   liquidated   in   the   manner   laid down in Chapter III. Section 12, construed in the light of the object sought to be achieved by the Code, and in the light   of   the   consequence   provided   by   Section   33, therefore,   makes   it   clear   that   the   periods   previously mentioned are mandatory and cannot be extended .” (emphasis supplied) And   again,   while   dealing   with   the   purport   of   Sections   30,   33 and 61  in paragraph 76, it is observed thus:  “76. …………………… (viii) Section 30 is an important provision in that a resolution applicant   may   submit   a   resolution   plan   to   the   Resolution Professional,   who   is   then   to   examine   the   said   plan   to   see that   it   conforms   to   the   requirements   of   Section   30(2).   Once this plan conforms to such requirements, the plan is then to be   presented   to   the   Committee   of   Creditors   for   its   approval under   Section   30(3).   This   can   then   be   approved   by   the Committee of Creditors by a vote of not less than 66% under 47 Sub­section   (4).   What   is   important   to   note   is   that   the Committee   of   Creditors   shall   not   approve   a   resolution   plan where   the   resolution   applicant   is   ineligible   under   Section 29A, and may require the Resolution Professional to invite a fresh   resolution   plan   where   no   other   resolution   plan   is available. Once approved by the Committee of Creditors, the resolution   plan   is   to   be   submitted   to   the   Adjudicating Authority   under   Section   31   of   the   Code.   It   is   at   this   stage that   a   judicial   mind   is   applied   by   the   Adjudicating Authority to the resolution plan so submitted, who then, after   being   satisfied   that   the   plan   meets   (or   does   not meet)   the   requirements   mentioned   in   Section   30,   may either approve or reject such plan. (ix) An appeal from an order approving such plan is only on   the   limited   grounds   laid   down   in   Section   61(3). However,   an   appeal   from   an   order   rejecting   a   resolution plan would also lie under Section 61. (x)   As   has   been   stated   hereinbefore,   the   liquidation process   gets   initiated   under   Section   33   if,   (1)   either   no resolution   plan   is   submitted   within   the   time   specified under Section 12, or a resolution plan has been rejected by   the   Adjudicating   Authority;   (2)   where   the   Resolution Professional,   before   confirmation   of   the   resolution   plan, intimates   the   Adjudicating   Authority   of   the   decision   of the   Committee   of   Creditors   to   liquidate   the   corporate debtor;  or  (3) where the  resolution plan approved  by  the Adjudicating   Authority  is  contravened   by  the   concerned corporate   debtor.   Any   person   other   than   the   corporate debtor whose interests are prejudicially affected by such contravention   may   apply   to   the   Adjudicating   Authority, who   may   then   pass   a   liquidation   order   on   such application .” (emphasis supplied) 24. Notably,   the   resolution   plan   concerning   both   the corporate debtors, namely KS&PIPL and IIL was considered by the concerned CoC in October 2017, and was approved by less 48 than   75%   of   voting   share   of   the   financial   creditors.   The inevitable   consequences   thereof   are   to   treat   the   proposed resolution plan as disapproved or deemed to be rejected by the dissenting   financial   creditors.   The   expression   ‘dissenting financial   creditors,   is   defined   in   Regulation   2(1)(f)   of   The Insolvency   and   Bankruptcy   Board   of   India   (Insolvency Resolution   Process   for   Corporate   Persons)   Regulations,   2016, to   mean   the   financial   creditors   who   voted   against   the resolution   plan   approved   by   the   Committee.   This   definition came to be amended subsequently w.e.f. 01.01.2018   to mean the financial creditors who voted against the resolution plan or abstained from voting for the resolution plan, approved by the Committee.  25. Admittedly, in the case of the corporate debtor KS&PIPL, the resolution plan, when it was put to vote in the meeting of CoC held on 27 th  October, 2017, could garner approval of only 55.73%   of   voting   share   of   the   financial   creditors   and   even   if the   subsequent   approval   accorded   by   email   (by   10.94%)   is taken   into   account,   it   did   not   fulfill   the   requisite   vote   of   not 49 less than 75% of voting share of the financial creditors. On the other   hand,   the   resolution   plan   was   expressly   rejected   by 15.15%   in   the   CoC   meeting   and   later   additionally   by   11.82% by   email.   Thus,  the   resolution   plan   was  expressly  rejected   by not less than 25% of voting share of the financial creditors. In such   a   case,   the   resolution   professional   was   under   no obligation to submit the resolution plan under Section 30(6) of the   I&B   Code   to   the   adjudicating   authority.   Instead,   it   was   a case   to   be   proceeded   by   the   adjudicating   authority   under Section   33(1)   of   the   I&B   Code.     Similarly,   in   the   case   of corporate   debtor   IIL,   the   resolution   plan   received   approval   of only   66.57%   of   voting   share   of   the   financial   creditors   and 33.43%   voted   against   the   resolution   plan.   This   being   the indisputable   position,   NCLAT   opined   that   the   resolution   plan was deemed to be rejected by the CoC and the concomitant is to   initiate   liquidation   process   concerning   the   two   corporate debtors.  26. According   to   the   resolution   applicant   and   the stakeholders   supporting   the   concerned   resolution   plan   in 50 respect of the two corporate debtors, the stipulation in Section 30(4)   of   the   I&B   Code   as   applicable   at   the   relevant   time   in October   2017   is   only   directory   and   not   mandatory.   This argument   is   founded   on   the   expression   “may”   occurring   in Section   30(4)   of   the   I&B   Code.   This   argument   does   not commend   to   us.   In   that,   the   word   “may”   is   ascribable   to   the discretion of the CoC ­ to approve the resolution plan or not to approve the same. What is significant is the second part of the said provision, which stipulates the requisite threshold of “not less   than   seventy   five   percent   of   voting   share   of   the   financial creditors” to treat the resolution plan as duly approved by the CoC.   That   stipulation   is   the   quintessence   and   made mandatory   for   approval   of   the   resolution   plan.   Any   other interpretation   would   result   in   rewriting   of   the   provision   and doing violence to the legislative intent.  27. It   was   then   contended   that   the   amendment   vide Insolvency   and   Bankruptcy   Code   Amendment   Act,   2018   (Act No.8 of 2018, dated 18 th   January, 2018) w.e.f. 23 rd   November, 2017   was   to   substitute   the   amended   provision,   which   means 51 that   the   amended   provision   stood   incorporated   as   Section 30(4)   from   the   commencement   of   I&B   Code.   This   argument will   be   dealt   with   a   little   later   while   considering   the   effect   of the   amended   provisions.   For   the   present,   we   are   adverting   to the   provisions   in   the   I&B   Code   and   the   regulations   framed there under, as were in force   in October 2017, when the CoC of the concerned corporate debtor was called upon to consider the proposed resolution plan.  28. We   may   now   take   note   of   the   provisions   in   the   2016 regulations   framed   under   the   I&B   Code.   Chapter­VI   of   the regulations   deals   with   general   meetings   of   the   committee. Chapter­VII   with   matters   relating   to   voting   by   the   committee. Chapter­VIII   with   the   conduct   of   corporate   insolvency resolution process and Chapter­X with the resolution plan. As the issue under consideration is about the conduct of meeting of   CoC   for   considering   the   proposed   insolvency   resolution plan,   we   may   usefully   refer   to   the   dispensation   delineated   in Chapter­VI   and   VII,   in   particular.   Regulation   18   is   about   the meetings   of   the   committee   to   be   convened   by   the   resolution 52 professional   when   he   considers   necessary   or   upon   the requisition   given   by   the   members   of   the   committee, representing   33%   of   the   voting   rights.  Regulation   19   is   about the notice period for convening such a meeting and Regulation 20   is   about   the   service   of   notice   by   electronic   means. Regulation 21 is about the contents of the notice for meeting. Regulation   22   provides   for   the   quorum   at   the   meeting   and Regulation   23   recognises   participation   of   the   members   of committee   through   video   conferencing   and   other   audio   visual means,   as   specified   therein.   In   other   words,   the   members   of the   committee   need   not   participate   during   voting   propria persona  or in person but can do so through video conferencing or   other   audio   or   visual   means.   The   conduct   of   meeting   is governed by Regulation 24 and the method and procedure for voting during such meeting is predicated in Regulation 25 and 26.   Regulation   25   is   about   voting   by   the   members   of   the committee present in the meeting and Regulation 26 is about the   voting   by   either   electronic   means   or   through   electronic voting system.  53 29. Be it noted, these provisions are regarding the conduct of meetings   of   the   committee   generally   and   including   about   the method of voting during such meetings. The specific provision regarding   approval   of   a   resolution   plan   can   be   traced   to Regulation 39. Regulation 39, as it was in force at the relevant time in October 2017, read thus:  “ 39. Approval of resolution plan. ­(1) A resolution applicant shall   endeavour   to   submit   a   resolution   plan   prepared   in accordance   with   the   Code   and   these   Regulations   to   the resolution   professional,   thirty   days   before   expiry   of   the maximum   period   permitted   under   section   12   for   the completion of the corporate insolvency resolution process. (2) The resolution professional shall present all resolution plans   that   meet   the   requirements   of   the   Code   and   these Regulations to the committee for its consideration. (3) The   committee   may   approve   any   resolution   plan   with such modifications as it deems fit.  (4) The resolution professional shall submit the resolution plan   approved   by   the   committee   to   the   Adjudicating Authority with the certification that: (a)   the   contents   of   the   resolution   plan   meet   all the   requirements   of   the   Code   and   the Regulations; and  (b) the   resolution   plan   has   been   approved   by the committee.  (5) The resolution professional shall forthwith send a copy of   the   order   of   the   Adjudicating   Authority   approving   or rejecting   a   resolution   plan   to   the   participants   and   the resolution applicant.  (6) A provision in a resolution plan which would otherwise require   the   consent   of   the   members   or   partners   of   the 54 corporate debtor, as the case may be, under the terms of the constitutional   documents   of   the   corporate   debtor, shareholders’   agreement,   joint   venture   agreement   or   other document   of   a   similar   nature,   shall   take   effect notwithstanding that such consent has not been obtained.   (7) No   proceedings   shall   be   initiated   against   the   interim resolution professional or the resolution professional, as the case may be, for any actions of the corporate debtor, prior to the insolvency commencement date.  (8) A   person   in   charge   of   the   management   or   control   of the   business   and   operations   of   the   corporate   debtor   after   a resolution   plan   is   approved   by   the   Adjudicating   Authority, may   make   an   application   to   the   Adjudicating   Authority   for an   order   seeking   the   assistance   of   the   local   district administration   in   implementing   the   terms   of   a   resolution plan.”    On a conjoint reading of these provisions it is amply clear that the stipulation is to reckon the percent of “voting share of the financial   creditors”,   for   the   purposes   of   determining   as   to whether   the   proposed   resolution   plan   has   been   approved   by the  CoC  or  otherwise. When  it comes to  the  method of voting and for determining the outcome of voting with regard to other subjects   (other   than   the   approval   of   the   resolution   plan), discussed in the meeting of the CoC, the same is governed by Regulation   25   as   applicable   in   October   2017.   The   same   read thus:  55 “ 25.   Voting   by   the   committee. ­(1)   the   actions   listed   in section   28(1)   shall   be   considered   in   meetings   of   the committee. (2) Any   action   other   than   those   listed   in   section   28(1) requiring   approval   of   the   committee   may   be   considered   in meetings of the committee. (3) Where   all   members   are   present   in   a   meeting,   the resolution   professional   shall   take   a   vote   of   the   members   of the   committee   on  any   item   listed   for   voting   after  discussion on the same.  (4) At   the   conclusion   of   a   vote   at   the   meeting,   the resolution   professional   shall   announce   the   decision taken on items along with the names of the members of the committee who voted  for or against the decision, or abstained from voting.  (5) If all members are not present at a meeting, a vote shall   not   be   taken   at   such   meeting   and   the   resolution professional shall­ (a) circulate the minutes of the meeting by electronic   means   to   all   members   of   the committee   within   forty­eight   hours   of   the conclusion of the meeting; and  (b) seek   a   vote   on   the   matters   listed   for voting   in   the   meeting,   by   electronic   voting system   where   the   voting   shall   be   kept   open for twenty four hours  from  the  circulation  of the minutes.” (emphasis supplied) Concededly,   Regulations   25   and   39   must   be   read   in   light   of Section   30(4)   of   the   I&B   Code,   concerning   the   process   of approval  of  a  resolution   plan.  For  that,  the  “percent  of  voting 56 share of the financial creditors” approving vis­à­vis dissenting ­ is required to be reckoned. It is not on the basis of members present   and   voting   as   such.   At   any   rate,   the   approving   votes must   fulfill   the   threshold   percent   of   voting   share   of   the financial   creditors.   Keeping   this   clear   distinction   in   mind,   it must follow that the resolution plan concerning the respective corporate   debtors,   namely,   KS&PIPL   and   IIL,   is   deemed   to have   been   rejected   as   it   had   failed   to   muster   the   approval   of requisite threshold votes, of not less than 75% of voting share of the financial creditors. It is not possible to countenance any other   construction   or   interpretation,   which   may   run   contrary to what has been noted herein before.  30. Thus understood, no fault can be found with the NCLAT for having recorded the fact that the proposed resolution plan in respect of both the corporate debtors was approved by vote of  “less than 75%” of voting share of the financial creditors or deemed   to   have   been   rejected.   In   that   event,   the   inevitable corollary   is   to   initiate   liquidation   process   relating   to   the 57 concerned   corporate   debtor,   as   per   Section   33   of   the   I&B Code.  31. Indeed,   in   terms   of   Section   31   of   the   I&B   Code,   the adjudicating   authority   (NCLT)   is   expected   to   deal   with   two situations.   The   first   is   when   it   does   not   receive   a   resolution plan   under   sub­section   (6)   of   Section   30   or   when   the resolution   plan   has   been   rejected   by   the   resolution professional   for   non­compliance   of   Section   30(2)   of   the   I&B Code or also when the resolution plan fails to garner approval of   not   less   than   seventy   five   percent   of   voting   share   of   the financial   creditors,   as   the   case   may   be;   and   there   is   no alternate plan mooted before the expiry of the statutory period. The   second   is   when   a   resolution   plan   duly   approved   by   the CoC   by   not   less   than   75%   of   voting   share   of   the   financial creditors   is   submitted   before   it   by   the   resolution   professional under Section 30(6) of the Code, for its approval. 32. In   the   present   case,   we   are   concerned   with   a   situation where   in   both   the   resolution   processes   under   consideration, the   resolution   plan   failed   to   garner   support   of   not   less   than 58 75% of voting share of the financial creditors. That is the first category   referred   to   above.   In   such   a   situation,   the adjudicating authority can have no other option but to initiate liquidation process in terms of Section 33 (1) of the I&B Code. Section 33 of the I&B  Code as applicable at the relevant time in October 2017, read thus:  “ 33. Initiation   of   liquidation. ­(1)   Where   the   Adjudicating Authority,­ (a) before   the   expiry   of   the   insolvency resolution   process   period   or   the   maximum period permitted for  completion of the corporate insolvency   resolution   process   under   section   12 or the fast track corporate insolvency resolution process   under   section   56,   as   the   case   may   be, does   not   receive   a   resolution   plan   under   sub­ section (6) of section 30; or  (b)   rejects   the   resolution   plan   under   section   31 for   the   non­compliance   of   the   requirements specified therein,   It shall­ (i) pass   an   order   requiring   the   corporate debtor   to   be   liquidated   in   the   manner   as   laid down in this Chapter; (ii) issue   a   public   announcement   stating  that the corporate debtor is in liquidation; and  (iii) require   such   order   to   be   sent   to   the authority   with   which   the   corporate   debtor   is registered. (2) Where   the   resolution   professional,   at   any   time   during the   corporate   insolvency   resolution   process   but   before confirmation   of   resolution   plan,   intimates   the   Adjudicating 59 Authority   of   the   decision   of   the   committee   of   creditors   to liquidate   the   corporate   debtor,   the   Adjudicating   Authority shall pass a liquidation order as referred to in sub­clauses (i) (ii) and (iii) of clause (b) of sub­section (1). (3) Where   the   resolution   plan   approved   by   the Adjudicating   Authority   is   contravened   by   the   concerned corporate   debtor,   any   person   other   than   the   corporate debtor,   whose   interests   are   prejudicially   affected   by   such contravention, may  make an application to the Adjudicating Authority for a liquidation order as referred to in sub­clauses (i), (ii) and (iii) of clause (b) of sub­section (1).  (4) On   receipt   of   an   application   under   sub­section   (3),   if the   Adjudicating   Authority   determines   that   the   corporate debtor has contravened the provisions of the resolution plan, it shall pass a liquidation order as referred to in sub­clauses (i), (ii) and (iii) of clause (b) of sub­section (1). (5) Subject   to   section   52,   when   a   liquidation   order   has been   passed,   no   suit   or   other   legal   proceeding   shall   be instituted by or against the corporate debtor: Provided   that   a   suit   or   other   legal   proceeding   may   be instituted   by   the   liquidator,   on   behalf   of   the   corporate debtor, with the prior approval of the Adjudicating Authority. (6) The   provisions   of   sub­section   (5)   shall   not   apply   to legal proceedings in relation to such transactions as may be notified by the Central Government in consultation with any financial sector regulator.  (7) The   order   for   liquidation   under   this   section   shall   be deemed to be a notice of discharge to the officers, employees and   workmen   of   the   corporate   debtor,   except   when   the business   of   the   corporate   debtor   is   continued   during   the liquidation process by the liquidator.”   33. As aforesaid, upon receipt of a “rejected” resolution plan the   adjudicating   authority   (NCLT)   is   not   expected   to   do 60 anything   more;   but   is   obligated   to   initiate   liquidation   process under   Section   33(1)   of   the   I&B   Code.   The   legislature   has   not endowed   the   adjudicating   authority   (NCLT)   with   the jurisdiction or authority to analyse or evaluate the commercial decision   of   the   CoC   muchless   to   enquire   into   the   justness   of the rejection of the resolution plan by the dissenting financial creditors.   From   the   legislative   history   and   the   background   in which   the   I&B   Code   has   been   enacted,   it   is   noticed   that   a completely   new   approach   has   been   adopted   for   speeding   up the recovery of the debt due from the defaulting companies. In the   new   approach,   there   is   a   calm   period   followed   by   a   swift resolution   process   to   be   completed   within   270   days   (outer limit)   failing   which,   initiation   of   liquidation   process   has   been made   inevitable   and   mandatory.   In   the   earlier   regime,   the corporate   debtor   could   indefinitely   continue   to   enjoy   the protection   given   under   Section   22   of   Sick   Industrial Companies Act, 1985   or under other such enactments which has   now   been   forsaken.   Besides,   the   commercial   wisdom   of the CoC has been given paramount status without any judicial 61 intervention,   for   ensuring   completion   of   the   stated   processes within   the   timelines   prescribed   by   the   I&B   Code.   There   is   an intrinsic assumption that financial creditors are fully informed about the viability of the corporate debtor and feasibility of the proposed   resolution   plan.   They   act   on   the   basis   of   thorough examination   of   the   proposed   resolution   plan   and   assessment made   by   their   team   of   experts.   The   opinion   on   the   subject matter   expressed   by   them   after   due   deliberations   in   the   CoC meetings   through   voting,   as   per   voting   shares,   is   a   collective business   decision.   The   legislature,   consciously,   has   not provided any ground to challenge the “commercial wisdom” of the   individual   financial   creditors   or   their   collective   decision before   the   adjudicating   authority.   That   is   made   non­ justiciable.  34. In the report of the Bankruptcy Law Reforms Committee of   November   2015,   primacy   has   been   given   to   the   CoC   to evaluate   the   various   possibilities   and   make   a   decision.   It   has been observed thus:  “The key economic question in the bankruptcy process 62 When a firm (referred to as the corporate debtor in the draft law)   defaults,   the   question   arises   about   what   is   to  be   done. Many   possibilities   can   be   envisioned.   One   possibility   is to   take   the   firm   into   liquidation.   Another   possibility   is to   negotiate   a   debt   restructuring,   where   the   creditors accept   a   reduction   of   debt   on   an   NPV   basis,   and   hope that   the   negotiated   value   exceeds   the   liquidation   value. Another possibility is to sell the firm as a going concern and   use   the   proceeds   to   pay   creditors.   Many   hybrid structures of these broad categories can be envisioned. The   Committee   believes   that   there   is   only   one   correct forum   for   evaluating   such   possibilities,   and   making   a decision:   a   creditors   committee,   where   all   financial creditors   have   votes   in   proportion   to   the   magnitude   of debt   that   they   hold.   In   the   past,   laws   in   India   have brought   arms   of   the   Government   (legislature,   executive or   judiciary)   into   this   question.   This   has   been   strictly avoided   by   the   Committee.   The   appropriate   disposition of a defaulting firm is a business decision, and only the creditors should make it    . ”   (emphasis supplied) The report also highlights that having timelines is the essence of   the   resolution   process.   It   then   refers   to   the   principles driving the design of the new insolvency bankruptcy resolution frame work. While dealing with this aspect, it is noted that the Code   would   facilitate   the   assessment   of   the   viability   of   the enterprise   at   a   very   early   stage.   The   relevant   extract   of   the report reads thus: “Principles driving the design 63 The   Committee   chose   the   following   principles   to   design the   new   insolvency   and   bankruptcy   resolution framework: I.   The Code will facilitate the assessment of viability of the enterprise at a very early stage . (1) The law must explicitly state that the viability of the enterprise   is   a   matter   of   business,   and   that   matters   of business   can   only   be   negotiated   between   creditors   and debtor.   While   viability   is   assessed   as   a   negotiation between   creditors   and   debtor,   the   final   decision   has   to be an agreement among creditors who are the financiers willing to bear the loss in the insolvency. (2)   The   legislature   and   the   courts   must   control   the process   of   resolution,   but   not   be   burdened   to   make business decisions. (3)   The   law   must   set   up   a   calm   period   for   insolvency resolution where the debtor can negotiate in the assessment of   viability   without   fear   of   debt   recovery   enforcement   by creditors. (4)   The   law   must   appoint   a   resolution   professional   as   the manager   of   the   resolution   period,   so   that   the   creditors   can negotiate the assessment of viability with the confidence that the debtors will not take any action to erode the value of the enterprise.   The   professional   will   have   the   power   and responsibility   to   monitor   and   manage   the   operations   and assets   of   the   enterprise.   The   professional   will   manage   the resolution process of negotiation to ensure balance of power between   the   creditors   and   debtor,   and   protect   the   rights   of all   creditors.   The   professional   will   ensure   the   reduction   of asymmetry   of   information   between   creditors   and   debtor   in the resolution process. …………………… IV.  The Code will ensure a collective process . (9)   The   law   must   ensure   that   all   key   stakeholders   will participate   to   collectively   assess   viability .   The   law   must ensure   that   all   creditors   who   have   the   capability   and   the willingness to restructure their liabilities must be part of the negotiation   process.   The   liabilities   of   all   creditors   who   are not  part of the negotiation  process  must  also be  met  in  any negotiated solution. V.  The Code will respect the rights of all creditors equally . 64 (10)   The   law   must   be   impartial   to   the   type   of   creditor   in counting   their   weight   in   the   vote   on   the   final   solution   in resolving insolvency. VI.   The  Code  must   ensure  that, when  the   negotiations   fail   to establish   viability,   the   outcome   of   bankruptcy   must   be binding . (11)   The   law   must   order   the   liquidation   of   an   enterprise which   has   been   found   unviable.   This   outcome   of   the negotiations   should   be   protected   against   all   appeals   other than for very exceptional cases. …” (emphasis   supplied) 35. Whereas,   the   discretion   of   the   adjudicating   authority (NCLT)   is   circumscribed   by   Section   31   limited   to   scrutiny   of the   resolution   plan   “as   approved”   by   the   requisite   percent   of voting   share   of   financial   creditors.   Even   in   that   enquiry,   the grounds   on   which   the   adjudicating   authority   can   reject   the resolution   plan   is   in   reference   to   matters   specified   in   Section 30(2), when the resolution plan does not conform to the stated requirements.   Reverting   to   Section   30(2),   the   enquiry   to   be done is in respect of whether the resolution plan provides : (i) the   payment   of   insolvency   resolution   process   costs   in   a specified manner in priority to the repayment of other debts of the   corporate   debtor,     (ii)   the   repayment   of   the   debts   of 65 operational   creditors   in   prescribed   manner,     (iii)   the management   of   the   affairs   of   the   corporate   debtor,   (iv)   the implementation   and   supervision   of   the   resolution   plan,   (v) does   not   contravene   any   of   the   provisions   of   the   law   for   the time   being   in   force,   (vi)   conforms   to   such   other   requirements as   may   be   specified   by   the   Board.   The   Board   referred   to   is established   under   Section   188   of   the   I&B   Code.   The   powers and   functions   of   the   Board   have   been   delineated   in   Section 196   of   the   I&B   Code.   None   of   the   specified   functions   of   the Board, directly or  indirectly, pertain to regulating the manner in   which   the   financial   creditors   ought   to   or   ought   not   to exercise   their   commercial   wisdom   during   the   voting   on   the resolution   plan   under   Section   30(4)   of   the   I&B   Code.   The subjective satisfaction  of  the  financial  creditors  at  the  time  of voting is bound to be a mixed baggage of variety of factors. To wit, the feasibility and viability of the proposed resolution plan and including their perceptions about the general capability of the  resolution  applicant  to  translate  the projected plan  into  a reality.   The   resolution   applicant   may   have   given   projections 66 backed   by   normative   data   but   still   in   the   opinion   of   the dissenting   financial   creditors,  it  would   not   be   free   from  being speculative. These aspects are completely within the domain of the   financial   creditors   who   are   called   upon   to   vote   on   the resolution plan under Section 30(4) of the I&B Code.  36. For the same reason, even the jurisdiction of the NCLAT being   in   continuation   of   the   proceedings   would   be circumscribed in that regard and more particularly on account of   Section   32   of   the   I&B   Code,   which   envisages   that   any appeal from an order approving the resolution plan shall be in the   manner   and   on   the   grounds   specified   in   Section   61(3)   of the I&B Code. Section 61(3) of the I&B Code reads thus:   “ 61. Appeals and Appellate Authority. ­(1) Notwithstanding anything   to   the   contrary   contained   under   the   Companies Act, 2013 (18 of 2013), any person aggrieved by the order of the   Adjudicating   Authority   under   this   part   may   prefer   an appeal to the National Company Law Appellate Tribunal.    (2) xxx xxx xxx (3)   An   appeal   against   an   order   approving   a   resolution   plan under   section   31   may   be   filed   on   the   following   grounds, namely:­ (i)   the   approved   resolution   plan   is   in contravention of the provisions of any law for the time being in force; 67 (ii)   there   has   been   material   irregularity   in exercise   of   the   powers   by   the   resolution professional   during   the   corporate   insolvency resolution period; (iii) the debts owed to operational creditors of the corporate   debtor   have   not   been   provided   for   in the   resolution   plan   in   the   manner   specified   by the Board; (iv)  the  insolvency  resolution  process  costs  have not been provided for repayment in priority to all other debts; or  (v) the resolution plan does not comply with any other criteria specified by the Board. xxx xxx xxx.”  37. On   a   bare   reading   of   the   provisions   of   the   I&B   Code,   it would appear that the remedy of appeal under Section 61(1) is against an “order passed by the adjudicating authority (NCLT)” –   which   we   will   assume   may   also   pertain   to   recording   of   the fact that the proposed resolution plan has been rejected or not approved by a vote of not less than 75% of voting share of the financial   creditors.   Indubitably,   the   remedy   of   appeal including   the   width   of   jurisdiction   of   the   appellate   authority and   the   grounds   of   appeal,   is   a   creature   of   statute.   The provisions investing jurisdiction and authority in the NCLT or 68 NCLAT   as   noticed   earlier,   has   not   made   the   commercial decision exercised by the CoC  of not approving  the resolution plan   or   rejecting   the   same,   justiciable.   This   position   is reinforced from the limited grounds specified for instituting an appeal that too against an order “approving a resolution plan” under Section 31. First, that the approved resolution plan is in contravention of the provisions of any law for the time being in force. Second, there has been material irregularity  in exercise of powers “by the resolution professional” during the corporate insolvency   resolution   period.   Third,   the   debts   owed   to operational   creditors   have   not   been   provided   for   in   the resolution   plan   in   the   prescribed   manner.   Fourth,   the insolvency   resolution   plan   costs   have   not   been   provided   for repayment   in   priority   to   all   other   debts.   Fifth,   the   resolution plan   does   not   comply   with   any   other   criteria   specified   by   the Board.   Significantly,   the   matters   or   grounds   ­   be   it   under Section   30(2)   or   under   Section   61(3)   of   the   I&B   Code   ­   are regarding testing the validity of the “approved” resolution plan by   the   CoC;   and   not   for   approving   the   resolution   plan   which 69 has been disapproved or deemed to have been rejected by the CoC in exercise of its business decision.    38. Indubitably,   the   inquiry   in   such   an   appeal   would   be limited to the power exercisable by the resolution professional under   Section   30(2)   of   the   I&B   Code   or,   at   best,   by   the adjudicating   authority   (NCLT)   under   Section   31(2)   read   with 31(1) of the I&B Code. No other inquiry would be permissible. Further,   the   jurisdiction   bestowed   upon   the   appellate authority   (NCLAT)   is   also   expressly   circumscribed.   It   can examine the challenge only in relation to the grounds specified in   Section   61(3)   of   the   I&B   Code,   which   is   limited   to   matters “other than” enquiry into the autonomy or commercial wisdom of   the   dissenting   financial   creditors.   Thus,   the   prescribed authorities   (NCLT/NCLAT)   have   been   endowed   with   limited jurisdiction   as   specified   in   the   I&B   Code   and   not   to   act   as   a court of equity or exercise plenary powers. 39. In our view, neither the adjudicating authority (NCLT) nor the   appellate   authority   (NCLAT)   has   been   endowed   with   the jurisdiction   to   reverse   the   commercial   wisdom   of   the 70 dissenting   financial   creditors   and   that   too   on   the   specious ground   that   it   is   only   an   opinion   of   the   minority   financial creditors.   The   fact   that   substantial   or   majority   percent   of financial   creditors   have   accorded   approval   to   the   resolution plan would be of no avail, unless the approval is   by a vote of not   less   than   75%   (after   amendment   of   2018   w.e.f. 06.06.2018, 66%) of voting share of the financial creditors. To put   it   differently,   the   action   of   liquidation   process   postulated in Chapter­III of the I&B Code, is avoidable, only if approval of the   resolution   plan   is   by   a   vote   of   not   less   than   75%   (as   in October,   2017)   of   voting   share   of   the   financial   creditors. Conversely,   the   legislative   intent   is   to   uphold   the   opinion   or hypothesis of the minority  dissenting  financial creditors. That must prevail, if it is not less than the specified percent (25% in October,   2017;   and   now   after   the   amendment   w.e.f. 06.06.2018,   44%).     The   inevitable   outcome   of   voting   by   not less   than   requisite   percent   of   voting   share   of   financial creditors   to   disapprove   the   proposed   resolution   plan,   de   jure , entails in its deemed rejection.  71 40. Notably,   the   threshold   of   voting   share   of   the   dissenting financial   creditors   for   rejecting   the   resolution   plan   is   way below   the   simple   majority   mark,   namely   not   less   than   25% (and even after amendment w.e.f. 06.06.2018, 44%). Thus, the scrutiny of the resolution plan is required to pass through the litmus  test   of  not   less  than   requisite   (75%  or   66%  as   may   be applicable)   of   voting   share   ­   a   strict   regime.   That   means   the resolution plan must appear, to not less than requisite voting share of the financial creditors, to be an overall credible plan, capable of achieving timelines specified in the Code generally, assuring   successful   revival   of   the   corporate   debtor   and disavowing endless speculation.  41. The   counsel   appearing   for   the   resolution   applicant   and the   stakeholders   supporting   the   resolution   plan   of   the concerned   corporate   debtor,   were   at   pains   to   persuade   us   to take   a   view   that   voting   by   the   dissenting   financial   creditors suffers   from   the   vice   of   being   unreasonable,   irrational, unintelligible   and   an   abuse   of   exercise   of   power.   The   power bestowed   on   the   financial   creditors   to   cast   their   vote   under 72 Section   30(4)   is   coupled   with   a   duty   to   exercise   that   power with   utmost   care,   caution   and   reason,   keeping   in   mind   the legislative   intent   and   the   spirit   of   the   I&B   Code   ­   fullest attempt   should   be   made   to   revive   the   corporate   debtors   and not   to   mechanically   shove   them   to   the   brink   of   liquidation process,   which   has   the   inevitable   impact   on   larger   public interests and the stakeholders in particular, including workers associated with the company.  42. The argument, though attractive at the first blush, but if accepted,   would   require   us   to   re­write   the   provisions   of   the I&B   Code.   It   would   also   result   in   doing   violence   to   the legislative intent of having consciously not stipulated that as a ground   ­   to   challenge   the   commercial   wisdom   of   the   minority (dissenting)   financial   creditors.   Concededly,   the   process   of resolution plan is necessitated in respect of corporate debtors in   whom   their   financial   creditors   have   lost   hope   of   recovery and   who   have   turned   into   non­performer   or   a   chronic defaulter.   The   fact   that   the   concerned   corporate   debtor   was still   able   to   carry   on   its   business   activities   does   not   obligate 73 the financial creditors to postpone the recovery of the debt due or   to   prolong   their   losses   indefinitely.   Be   that   as   it   may,   the scope   of   enquiry   and   the   grounds   on   which   the   decision   of “approval” of the resolution plan by the CoC can be interfered with by the adjudicating authority (NCLT), has been set out in Section   31(1)   read   with   Section   30(2)   and   by   the   appellate tribunal  (NCLAT)  under   Section   32   read   with  Section   61(3)   of the I&B Code. No corresponding provision has been envisaged by   the   legislature   to   empower   the   resolution   professional,   the adjudicating  authority   (NCLT)  or  for  that  matter  the  appellate authority (NCLAT), to reverse the “commercial decision” of the CoC   muchless   of   the   dissenting   financial   creditors   for   not supporting   the   proposed   resolution   plan.   Whereas,   from   the legislative   history   there   is   contra   indication   that   the commercial or business decisions of the financial creditors are not   open   to   any   judicial   review   by   the   adjudicating   authority or the appellate authority.  43. It was argued that the dissenting financial creditors have not   assigned   any   reason   for   recording   their   dissent   and 74 therefore,   their   action   is   vitiated.   As   per   the   provisions applicable at the relevant time in October 2017, there was no requirement   of   recording   reasons   for   the   dissent.   That requirement   has   been   introduced   by   an   amendment   to   the regulations effected in 2018 w.e.f. 4 th  July, 2018. Whether that amendment   is   prospective   or   has   retrospective   effect   is   a matter which will be considered a little later.  44. Suffice   it   to   observe   that   in   the   I&B   Code   and   the regulations framed thereunder as applicable in October 2017, there   was   no   need   for   the   dissenting   financial   creditors   to record reasons for disapproving or rejecting a resolution plan. Further,   as   aforementioned,   there   is   no   provision   in   the   I&B Code   which   empowers   the   adjudicating   authority   (NCLT)   to oversee the justness of the approach of the dissenting financial creditors in rejecting the proposed resolution plan or to engage in   judicial   review   thereof.   Concededly,   the   inquiry   by   the resolution   professional   precedes   the   consideration   of   the resolution plan by the CoC. The resolution professional is not required to express his opinion on matters within the domain 75 of   the   financial   creditor(s),   to   approve   or   reject   the   resolution plan,   under   Section   30(4)   of   the   I&B   Code.     At   best,   the Adjudicating   Authority   (NCLT)  may   cause  an   enquiry   into   the “approved”   resolution   plan   on   limited   grounds   referred   to   in Section   30(2)   read   with   Section   31(1)   of   the   I&B   Code.     It cannot make any other  inquiry nor  is competent to issue any direction   in   relation   to   the   exercise   of   commercial   wisdom   of the   financial   creditors   ­   be   it   for   approving,   rejecting   or abstaining,   as   the   case   may   be.   Even   the   inquiry   before   the Appellate   Authority   (NCLAT)   is   limited   to   the   grounds   under Section   61(3)   of   the   I&B   Code.   It   does   not   postulate jurisdiction   to   undertake   scrutiny   of   the   justness   of   the opinion   expressed  by   financial  creditors  at  the   time  of  voting. To   take   any   other   view   would   enable   even   the   minority dissenting financial creditors to question the logic or justness of   the   commercial   opinion   expressed   by   the   majority   of   the financial creditors albeit by requisite percent of voting share to approve the resolution  plan;  and in the  process authorize the adjudicating   authority   to   reject   the   approved   resolution   plan 76 upon   accepting   such   a   challenge.   That   is   not   the   scope   of jurisdiction vested in the adjudicating authority under Section 31   of   the   I&B   Code   dealing   with   approval   of   the   resolution plan.  45. To  put it  differently, since none  of the  grounds available under   Section   30(2)   or   Section   61(3)   of   the   I&B   Code   are attracted   in   the   fact   situation   of   the   present   case,   the Adjudicating   Authority   (NCLT)   as   well   as   the   Appellate Authority  (NCLAT)  had  no  other  option  but  to record that  the proposed   resolution   plan   concerning   the   respective   corporate debtor   (KS&PIPL   and   IIL)   stood   rejected.   Further,   as   no alternative   resolution   plan   was   approved   by   the   requisite percent   of   voting   share   of   the   financial   creditors   before   the expiry of the statutory period of 270 days, the inevitable sequel is   to   pass   an   order   directing   initiation   of   liquidation   process against   the   concerned   corporate   debtor   in   the   manner specified in Chapter III of the I&B Code. 46. Realising   this   position,   the   resolution   applicant   and   the stakeholders   supporting   the   proposed   resolution   plan   of   the 77 concerned   corporate   debtors,   would   contend   that   the   NCLAT has failed to give effect to the amended provisions which came into   effect   from   23 rd   day   of   November,   2017   and   the   second amendment   from   6 th   June,   2018   to   Section   30(4)   of   the   I&B Code   in   particular.   According   to   them,   the   said   amendment ought   to   be   given   retrospective   effect   and   in   any   case,   being retroactive   in   nature,   ought   to   govern   the   proceedings   before the   NCLAT   where   the   appeal   was   pending   for   consideration. For   considering   this   submission,   we   may   advert   to   the Insolvency   and   Bankruptcy   Code   (Amendment)   Act,   2017 (No.8 of 2018) which is deemed to have come into force on the 23 rd   day  of  November, 2017.  Section  6 of  this  Act purports to substitute   Section   30(4)   of   the   principal   Act.   The   amended sub­section (4) reads thus: “ 6.   In section 30 of the principal Act, for sub­section (4), the following sub­section shall be substituted, namely:­ (4) The committee of creditors may approve a resolution plan by   a   vote   of   not   less   than   seventy­five   per   cent.   of   voting share   of   the   financial   creditors,   after   considering   its feasibility and viability, and such other requirements as may be specified by the Board: Provided   that   the   committee   of   creditors   shall   not approve   a   resolution   plan,   submitted   before   the commencement   of   the   Insolvency   and   Bankruptcy   Code (Amendment)   Ordinance,   2017,   where   the   resolution applicant is ineligible under section 29A and may require the 78 resolution   professional   to   invite   a   fresh   resolution   plan where no other resolution plan is available with it: Provided   further   that   where   the   resolution   applicant referred to in the first proviso is ineligible under clause (c) of section 29A, the resolution applicant shall be allowed by the committee   of   creditors   such   period,   not   exceeding   thirty days,   to   make   payment   of   overdue   amounts   in   accordance with the proviso to clause (c) of section 29A: Provided also that nothing in the second proviso shall be   construed   as   extension   of   period   for   the   purposes   of   the proviso   to   sub­section   (3)   of   section   12,   and   the   corporate insolvency   resolution   process   shall   be   completed   within   the period specified in that sub­section.”. 47. The   change   brought   about   by   this   amendment   is insertion   of   words   “after   considering   its   feasibility   and viability, and such other requirements as may be specified by the   Board”.   In   addition,   three   provisos   have   been   added   to sub­section (4).   For considering the issue on hand, the three provisos are not relevant. As regards the insertion of the above quoted   words   in   sub­section   (4),   that   does   not   alter   the requirement regarding approval of a resolution plan, by a vote of not less than 75% of voting share of the financial creditors. The  amendment  is only   to  declare that the  financial  creditors ought   to   consider   the   feasibility   and   viability   and   such   other requirements   as   may   be   specified   by   the   Board,   while exercising   their   option   on   the   resolution   plan   ­   to   approve   or 79 not   to   approve   the   same.   It   is   rudimentary   that   the   financial creditors (in most cases are national Bankers), who are called upon to consider the proposed resolution plan would take into account all the relevant materials, including the feasibility and viability   and   such   other   requirements   as   may   be   specified   by the   Board.   Additionally,   the   financial   creditors   are   also required to bear in mind that the legislative intent is to bring about resolution  and revival  of the corporate debtors so  as to benefit   not   only   the   corporate   debtor   but   also   other   stake­ holders in equal measure.  48. Suffice   it   to   observe   that   the   amended   provision   merely restates as to what the financial creditors are expected to bear in mind whilst expressing their choice during consideration of the proposal for approval of a resolution plan. No more and no less. Indubitably, the legislature has consciously not provided for   a   ground   to   challenge   the   justness   of   the   “commercial decision” expressed by the financial creditors – be it to approve or   reject   the   resolution   plan.   The   opinion   so   expressed   by voting   is   non­justiciable.   Further,   in   the   present   cases,   there 80 is nothing to indicate as to which other requirements specified by the Board at the relevant time have not been fulfilled by the dissenting   financial   creditors.   As   noted   earlier,   the   Board established   under   Section   188   of   the   I&B   Code   can   perform powers and functions specified in Section 196 of the I&B Code. That  does not  empower  the  Board to  specify  requirements for exercising   commercial   decisions   by   the   financial   creditors   in the   matters   of   approval   of   the   resolution   plan   or   liquidation process.   Viewed   thus,   the   amendment   under   consideration does not take the matter any further.    49. We may not be understood to have expressed any opinion either way about the effect of the three provisos introduced by the same amendment to Section 30(4) ­ as to whether it would have retrospective or retroactive effect.  That question does not arise   for   consideration   in   these   appeals.   Our   discussion   is restricted   to   the  efficacy   of   the   amendment   to   main   provision viz.,   Section   30(4),   whereby   the   above   quoted   words   (“after considering   feasibility   and   viability,   and   such   other 81 requirements   as   may   be   specified   by   the   Board”)   have   been inserted.  50. The   learned   counsel   for   the   resolution   applicant   and other   stakeholders   supporting   the   resolution   plan   of   the concerned     creditors,   next   relied   upon   the   amendment   to Section 30(4) which has come into force w.e.f. 6 th  day of June, 2018   vide     the   Insolvency   and   Bankruptcy   Code   (Second Amendment) Act, 2018 (No.8 of 2018). Vide section 23(iii)(a) of the   said   amendment   Act,   the   word   “seventy­five”     in   sub­ section   (4)   of   Section   30   has   been   substituted   by   the   word “sixty­six”.     Taking   clue   from   this   amendment,   it   was   argued that   since   the   amendment   substitutes   the   threshold requirement   of   75%   to   66%   and   since   the   same   has   been brought into force when appeals were pending, the NCLAT was obliged   to   consider   its   effect   on   the   present   cases.   Further, being   substitution,   it   must   be   assumed   that   the   amended provision was always there from the beginning of the Code.   51. We are not impressed by this submission. In our opinion, by this amendment,   a new norm  and qualifying  standard for 82 approval   of   a   resolution   plan     has   been   introduced.   That cannot   be   treated   as   a   declaratory/clarificatory   or   stricto sensu   procedural   matter   as   such.   Whereas,   the   stated Amendment   Act   makes   it   expressly   clear   that   it   shall   be deemed to have come into force on the 6 th   day of June, 2018. Thus, by mere use of expression “substituted” in Section 23(iii) (a)   of   the   Amendment   Act   of   2018,   it   would   not   make   the provision   retrospective   in   operation   or   having   retroactive effect. This interpretation is reinforced by the fact that there is no   indication   in   the   Amendment   Act   of   2018   that   the legislature   intended   to   undo   and/or   govern   the   decisions already   taken   by   the   CoC   of   the   concerned   corporate   debtors prior to 6­06­2018.   52. Our  attention was invited to the report of the Insolvency Law Committee of March, 2018. Even the said report does not mention   about   introducing   the   amendment   to   Section   30(4), regarding   the   threshold   requirement   with   retrospective   or retroactive   effect.   Indeed,   the   report   has   noted   about   the necessity to alter the low threshold level of 25% of voting share 83 for   rejection   of   the   resolution   plan   which,   it   felt,   should   be increased to 44%.  It may be useful to reproduce paragraph 11 of   the   said   report   dealing   with   voting   share   threshold   for decisions of the CoC, which reads thus: “ 11.VOTING   SHARE   THRESHOLD   FOR   DECISIONS   OF THE COC 11.1  Section 21(8) of the Code provides that all decisions of the CoC shall be taken by a vote of not less than 75 percent of the voting share of the financial creditors. Regulation 25(5) read   with   regulation   26   of   the   CIRP   Regulations   provides that if all members of the CoC are not present, an option to vote through electronic means must be provided. 11.2  It   was   represented   to   the   Committee   that   the   high threshold of 75 percent of voting share of financial creditors for   decisions   of   the   CoC   was   proving   to   be   a   road­block   in the   resolution   process.   Effectively,   as   a   result   of   the   high threshold,   blocking   the   resolution   plan   and   other   decisions of the CoC, was easier than approving these. 11.3  The Committee considered the fact that, so far, various benches   of   the   NCLT   have   passed   liquidation   orders   in   30 cases.   76   Out   of   these   30   cases,   only   nine   cases   went   into liquidation on account of rejection by the CoC. Further, only in one case, a liquidation order was passed owing to lack of consensus   of   75   percent   financial   creditors   for   approval   of the   resolution   plan.   77   In   respect   of   the   remaining   eight cases, the plan was rejected by an overwhelming majority of voting   share   above   80   percent.   Thus,   empirical   evidence suggests that the apprehension that companies are being put into liquidation by minority creditors is pre­mature. The Committee reiterated that the objective of the Code is to respect the commercial wisdom of the CoC. 84 11.4 The Committee noted the voting thresholds across other statutes   and   guidelines   that   deal/have   dealt   with rehabilitation of companies as follows: (a)   Section   230(6)   of   the   CA   2013   which   deals   with power   to   compromise   or   make   arrangements   with   creditors and members provides that any compromise or arrangement must be approved by 75 percent in value of creditors or class of   creditors   or   members   or   class   of   members,   as   the   case maybe. (b)   Section   262   of   the   CA   201378   provided   for   a scheme   of   rehabilitation   which   required   approval   by   (i) secured   creditors   representing   75   percent   in   value   of   the debts   owed   by   the   company   to   such   creditors;   and   (ii) unsecured   creditors   representing   25   percent   in   value   of   the amount   of  debt   owed  to them.  Further,  in  case  of  voluntary winding   up,   section   311   of   the   CA   2013   provided   for replacement   of   the   company   liquidator   by   approval   of   75 percent   of   creditors   or   75   percent   of   members   of   the company.79 (c)   The   Joint   Lender’s   Forum   (“JLF”)   framework formulated   by   the   RBI   (which   has   now   been   replaced)   to enable   creditors   to  identify   and   deal  with   stressed   assets   at an   early   stage   prescribed   a   voting   threshold   of   60   percent (reduced   from   75   percent)   of   creditors   by   value   and   50 percent (reduced from 60 percent) of creditors by number in the   JLF,   for   proceeding   with   the   restructuring   of   the account.80 (d)   Section   13(9)   of   the   Securitisation   and Reconstruction   of   Financial   Assets   and   Enforcement   of Security   Interest   Act,   2002   provided   that   in   the   case   of financing   of   a   financial   asset   by   more   than   one   secured creditors   or   joint   financing   of   a   financial   asset   by   secured creditors,   no   secured   creditor   would   be   entitled   to   exercise any   or   all   of   the   rights   conferred   on   her   under   the   relevant law   (such   as   taking   possession   of   the   secured   asset   or takeover the management of the borrower) unless exercise of 85 such   right   was   agreed   upon   by   secured   creditors representing   not   less   than   60   percent   (reduced   from   75 percent)   81   in   value   of   the   amount   outstanding   as   on   a record  date  and  such  action  was binding   on all the  secured creditors.  11.5 The   Committee   also   noted   that   globally, bankruptcy   laws   prescribe   different   voting   thresholds   for decisions of the CoC. In USA, approval of a plan requires 66 percent   or   more   voting   share   in   value   and   50   percent   or more   voting   share   in   number   for   each   class   of   creditors.82 The   position   is   similar   in   Canada,   however,   such requirement   applies   to  each   class  of  unsecured   creditors.83 In the UK, approval of a plan under administration requires a   simple   majority   in   value   of   the   creditors   present   and voting.   While   such   threshold   is   higher   in   Singapore   as   the requirement therein is to obtain 75 percent or more of voting share   by   value   and   more   than   50   percent   voting   share   in number   of   creditors   present   and   voting,   for   approval   of   the plan.84   The   Committee   was   of   the   view   a   higher   threshold with   the   present   and   voting   requirement,   or   a   lower threshold   sans   the   present   and   voting   requirement,   may   be adopted. 11.6    After   due   deliberation   and   factoring   in   the experience   of   past   restructuring   laws   in   India   and international   best   practices,   the   Committee   agreed   that to   further   the   stated   object   of   the   Code   i.e.   to   promote resolution,   the   voting   share   for   approval   of   resolution plan and other critical decisions may be reduced from 75 percent to 66 percent or more of the voting share of the financial   creditors.   In   addition   to   approval   of   the resolution   plan   under   section   30(4),   other   critical decisions   are   extension   of   the   CIRP   beyond   180   days under   section   12(2),   replacement   or   appointment   of   RP under  sections   22(2)   and   27(2),   and  passing   a  resolution for liquidation  under  section  33(2)  of  the  Code.  Further, for approval of the other routine decisions for continuing 86 the   corporate   debtor   as   going   concern   by   the   IRP/RP, the voting share threshold may be reduced to 51 percent or more of the voting share of the financial creditors. ”   (emphasis in para 11.3 supplied) 53. Significantly,   the   report   mentions   that   the   empirical record   suggests   that   the   apprehension   regarding   companies are   being   put   into   liquidation   by   minority   creditors   is   pre­ mature and further that the objective of the Code is to respect the   commercial   wisdom   of   the   CoC.   As   aforesaid,   the amendment of 2018 cannot be considered as clarificatory but it   envisages   a   new   norm   of   threshold   for   considering   the decision   of   the   CoC   as   approval   of   the   resolution   plan.     The Amendment   Act   of   2018   having   come   into   force   w.e.f.   6 th   day of June, 2018, therefore, will have prospective application and apply only to the decisions of CoC taken on or after that date concerning the approval of resolution plan.  54. Reliance was placed by the resolution applicants and the stakeholders   supporting   the   resolution   plan   of   the   concerned corporate   debtors,   on   the   decisions   of   this   Court   in Gottumukkala   Venkata   Krishamraju   (supra),   B.K. 87 Educational Services Private Ltd.   (supra), and   State Bank of   India   (supra).   In   the   case   of   Gottumukkala   (supra),   this Court, after  adverting  to the dictum  in   Government   of India Vs.   India   Tobacco   Association   (supra),   and   Zile   Singh   vs. State of Haryana  (supra), opined in paragraph 15 as under:  “15.   Ordinarily   wherever   the   word   ‘substitute’   or ‘substitution’   is   used   by   the   legislature,   it   has   the   effect   of deleting   the   old   provision   and   make   the   new   provision operative.  The  process  of   substitution  consists   of  two  steps: first, the old rule is made to cease to exist and, next, the new rule   is   brought   into   existence   in   its   place.   The   rule   is   that when a subsequent Act amends an earlier one in such a way as   to   incorporate   itself,   or   a   part   of   itself,   into   the   earlier, then   the   earlier   Act   must   thereafter   be   read   and   construed as  if  the  altered  words  had  been  written  into  the  earlier  Act with   pen   and   ink   and   the   old   words   scored   out   so   that thereafter   there   is   no   need   to   refer   to   the   amending   Act   at all.   No   doubt,   in   certain   situations,   the   Court   having regard   to   the   purport   and   object   sought   to   be   achieved by   the   Legislature   may  construe  the   word   "substitution" as   an   "amendment"   having   a   prospective   effect. Therefore, we do not think that it is a universal rule that the   word   ‘substitution’   necessarily   or   always   connotes two   severable   steps,   that   is   to   say,   one   of   repeal   and another of a fresh enactment even if it implies two steps. However,   the   aforesaid   general   meaning   is   to   be   given effect   to,   unless   it   is   found   that   legislature   intended otherwise.   Insofar   as   present   case   is   concerned,   as discussed   hereinafter,   the   legislative   intent   was   also   to   give effect   to   the   amended   provision   even   in   respect   of   those incumbents who were in service as on September 01, 2016.” (emphasis supplied) 88 The Court has restated the position that there can be no hard and   fast   rule   merely   because   of   the   usage   of   expression “substituted” in the amendment Act. For, in certain situations like   the   case   on   hand,   the   amendment   will   have   prospective effect   as   it   is   not   intended   to   reverse   or   nullify   the   decisions already   taken   by   the   CoC   of   the   concerned   corporate   debtors before coming into force of the amended provision. 55. This   Court   in   Thirumalai   Chemicals   Limited   Vs. Union of India and Ors. , 24   in paragraph 23, observed that it is   trite   law   that   every   statute   is   prospective   unless   it   is expressly   or   by   necessary   implication   made   to   have retrospective operation. This proposition has been reiterated in Purbanchal   Cables   &   Conductors   (P)   Ltd.   Vs.   Assam   SEB and Anr. 25  in paragraphs 51, which reads thus:  “51.   There   is   no   doubt   about   the   fact   that   the   Act   is   a substantive   law   as   vested   rights   of   entitlement   to   a   higher rate of interest in case of delayed payment accrues in favour of   the   supplier   and   a   corresponding   liability   is   imposed   on the buyer.   This Court, time and again, has observed that any   substantive   law   shall   operate   prospectively   unless retrospective   operation   is   clearly   made   out   in   the 24  (2011) 6 SCC 739 25  (2012) 7 SCC 462 89 language of the statute. Only a procedural or declaratory law   operates   retrospectively   as   there   is   no   vested   right in procedure . (emphasis supplied) It   may   be   useful   to   notice   the   exposition   in   CIT   Vs.   Vatika Township   (P)   Ltd. 26   In   paragraph   29,   the   Court   observed thus: “29.  The obvious basis of the principle against retrospectivity is   the   principle   of   “ fairness ”,   which   must   be   the   basis   of every   legal   rule   as   was   observed   in   L’Office   Cherifien   des Phosphates   v.   Yamashita­Shinnihon   Steamship   Co.   Ltd. 7 Thus,   legislations   which   modified   accrued   rights   or which impose obligations or impose new duties or attach a new disability have to be treated as prospective unless the   legislative   intent   is   clearly   to   give   the   enactment   a retrospective effect; unless the legislation is for purpose of   supplying   an  obvious  omission  in  a  former legislation or   to   explain   a   former   legislation.   We   need   not   note   the cornucopia   of   case   law   available   on   the   subject   because aforesaid   legal   position   clearly   emerges   from   the   various decisions   and   this   legal   position   was   conceded   by   the counsel   for   the   parties.   In   any   case,   we   shall   refer   to   few judgments containing this dicta, a little later.”   (emphasis supplied) Once   again,   in   Vijayalakshmi   Rice   Mills,   New   Contractors Co.   and   Ors.   Vs.   State   of   Andhra   Pradesh 27 ,   in   paragraph 5, the Court observed thus:    26  (2015) 1 SCC 1 27  (1976) 3 SCC 37 90 “5.   Mr   Nariman   appearing   on   behalf   of   the   appellants   has laid   great   emphasis   on   the   word   “substituted”   occurring   in clause   2   of   the   Rice   (Andhra   Pradesh)   Price   Control   (Third Amendment)   Order,   1964   and   has   urged   that   the   claim   of the   appellants   cannot   be   validly   ignored.   Elaborating   his submission,   counsel   has   contended   that   as   the   prices   fixed by   the   Government   are   meant   for   the   entire   season,   the appellants   have   to   be   paid   at   the   controlled   price   as   fixed vide   the   Rice   (Andhra   Pradesh)   Price   Control   (Third Amendment)   Order,   1964,   regardless   of   the   dates   on   which the   supplies   were   made.   We   cannot   accede   to   this contention.   It   is   no   doubt   true   that   the   literal   meaning of the word “substitute” is “to replace” but the question before   us   is   from   which   date   the   substitution   or replacement of the new schedule took effect. There is no deeming   clause   or   some   such   provision   in   the   Rice (Andhra   Pradesh)   Price   Control   (Third   Amendment) Order,   1964   to   indicate   that   it   was   intended   to   have   a retrospective   effect.   It   is   a   well   recognized   rule   of interpretation   that   in   the   absence   of   express   words   or appropriate   language   from   which   retrospectivity   may   be inferred, a notification takes effect from the date it is issued and not from any prior date. The principle is also well settled that   statutes   should   not   be   construed   so   as   to   create   new disabilities or obligations or impose new duties in respect of transactions   which   were   complete   at   the   time   of   the amending Act came into force. See   Nani Gopal Mitra   v.   State of Bihar 1 .” (emphasis supplied) 56. As regards the decision in  B.K. Educational  (supra), the Court was called upon to consider the question as to whether the   Limitation   Act,   1963   will   apply   to   applications   that   are made   under   Section   7   and/or   Section   9   of   the   Code   on   and from   its   commencement   on   01­12­2016   till   06­06­2018.   That 91 question   was   examined   in   the   context   of   Section   238­A inserted   in   the   I&B   Code   by   the   self­same   amendment   Act   of 2018. The Court after adverting to the contents of the report of the   Insolvency   Law   Committee   of   March,   2018   and   other provisions   of   the   Code   and   other   enactments,   opined   that Section   238­A   was   clarificatory   in   nature   and   being   a procedural  law,    came to  hold  that  it  had  retrospective  effect. The Court held that  taking  any  other  view would result  in  an incongruous   situation   as   the   provisions   of   the   Limitation   Act would   apply   in   some   set   of   cases   to   be   decided   by   the   same Tribunal   and   not   in   other   set   of   cases.   Besides,   the   Court adverted to the principle that right to sue accrues on the date when   default   occurs   and   if   the   default   occurred   even   three years   prior   to   the   date   of   filing   of   the   application,   the   same cannot  be treated as “debt that  is  due and  payable” or   “debt” due.    57. In   the   case   of   State   Bank   of   India   (supra),   the   Court considered   the   question   as   to   whether   Section   14   of   the   I&B 92 Code, which provides for moratorium for the period mentioned in the Code, insolvency would apply to a personal guarantor of a   corporate   debtor.   Even   in   this   judgment,   the   Court   after adverting   to   all   the   relevant   materials   and   the   governing provisions   in   the   Code,   concluded   that   the   amended   Section 14   was   only   to   clarify   and   set   at   rest   what   the   Committee thought   was   an   over­board   interpretation   of   Section   14.   On that   reasoning   the   Court   concluded   that   the   amendment   of Section 14 had retrospective effect. 58.   In   the   present   case,   however,   the   amendment   under consideration   pertaining   to   Section   30(4),   is   to   modify   the voting share threshold for decisions of the CoC and cannot be treated   as   clarificatory   in   nature.   It   changes   the   qualifying standards   for   reckoning   the   decision   of   the   CoC   concerning the   process   of   approval   of   a   resolution   plan.   The rights/obligations   crystallized   between   the   parties   and,   in particular, the  dissenting  financial  creditors  in  October   2017, in terms of the governing provisions can be divested or undone 93 only  by  a law made in  that behalf by  the  legislature. There is no   indication   either   in   the   report   of   the   Committee   or   in   the Amendment Act of 2018 that the legislature intended to undo the decisions of the CoC already taken prior to 6 th  day of June, 2018.   It   is   not   possible   to   fathom   how   the   provisions   of   the amendment Act 2018, reducing the threshold percent of voting share   can   be   perceived   as   declaratory   or   clarificatory   in nature.   In   such   a   situation,   the   NCLAT   could   not   have examined the case on the basis of the amended provision. For the same reason, the NCLT could not have adopted a different approach in these matters. Hence, no fault can be found with the impugned decision of the NCLAT.  59. In   our   view,   no   other   contention   raised   to   support   the resolution plan of the concerned corporate debtors would be of any   avail.   Even   so,   we   may   advert   to  the   argument   regarding the effect of amendment of Regulation 39 which has come into force with effect from 4 th  July, 2018. Prior to that amendment, Regulation   39(3)   merely   provided   that   the   Committee   may 94 approve   any   resolution   plan   with   such   modifications   as   it deems fit. This was amended vide Notification dated 3rd July, 2018 and the substituted Regulation 39(3), now reads thus: “ 39. Approval of resolution plan. ­ xxx xxx xxx (3)   The   committee   shall   evaluate   the   resolution   plans received   under   sub­regulation   (1)   strictly   as   per   the evaluation   matrix   to   identify   the   best   resolution   plan   and may approve it with such modification as it deems fit: PROVIDED   that   the   committee   shall   record   the   reasons   for approving or rejecting a resolution plan.”     60. In   the   first   place,   amendment   to   regulation   cannot   have retrospective effect so as to  impact the decision of the  CoC  of the concerned corporate debtor – taken before the amendment of   the   said   regulation.   There   is   no   indication   in   the   Code   as amended or  the regulations to suggest that as a consequence of   this   amendment   the   decisions   aleady   taken   by   the concerned CoC prior to 3 rd  July, 2018 be treated as deemed to have been vitiated or for that matter, necessitating reversion of the proposal to CoC for recording reasons, that too beyond the statutory   period   of   270   days.   A   new   life   cannot   be   infused   in 95 the resolution plan which did not fructify within the statutory period, by such circuitous route.    61. Assuming that this provision was applicable to the cases on   hand,   non­recording   of   reasons   for   approving   or   rejecting the resolution plan by the concerned financial creditor during the   voting   in   the   meeting   of   CoC,   would   not   render   the   final collective   decision   of   CoC   nullity   per   se .   Concededly,   if   the objection   to   the   resolution   plan   is   on   account   of   infraction   of ground(s)   specified   in   Sections   30(2)   and   61(3),   that   must   be specifically and expressly raised at the relevant time.  For, the approval of  the  resolution  plan  by  the CoC  can  be challenged on   those   grounds.   However,   if   the   opposition   to   the   proposed resolution   plan   is   purely   a   commercial   or   business   decision, the   same,   being   non­justiciable,   is   not   open   to   challenge before the Adjudicating Authority (NCLT) or for that matter the Appellate   Authority   (NCLAT).   If   so,   non­recording   of   any reason  for taking such commercial decision will be of no avail. In   the   present   case,   admittedly,   the   dissenting   financial creditors   have   rejected   the   resolution   plan   in   exercise   of 96 business/commercial   decision   and   not   because   of   non­ compliance of the grounds specified in Section 30(2) or Section 61(3),   as   such.   Resultantly,   the   amended   regulation   pressed into service, will be of no avail. 62. Relying   on   the   dictum   in   Mardia   Chemicals   (supra),   in particular  paragraph 45, it was argued that even  in regard to the option exercisable by the financial creditors under Section 30(4),   the   requirement   of   giving   reasons   for   approval   or disapproval of the proposed resolution plan must be read into it.   In   that   case,   the   Court   had   considered   the   mechanism specified   in   Section   13   of   the   Securitisation   and Reconstruction   of   Financial   Assets   and   Enforcement   of Security Interest Act, 2002, which provided for giving a notice to the borrower  and upon receipt of such notice the borrower could   raise   objections   as   to   why   the   proposed   action   of   the secured   creditor   was   uncalled   for.   In   that   context,   this   Court in paragraph 45, observed thus: “45.   In   the   background   we   have   indicated   above,   we   may consider   as  to  what  forums   or   remedies  are  available   to  the 97 borrower to ventilate his grievance.   The purpose of serving a   notice   upon   the   borrower   under   sub­section   (2)   of Section   13   of   the   Act   is,   that  a   reply   may   be   submitted by   the   borrower   explaining   the   reasons   as   to   why measures may or may not be taken under sub­section (4) of   Section   13   in   case   of   non­compliance   with   notice within 60 days. The creditor must apply its mind to the objections raised in reply to such notice and an internal mechanism   must   be   particularly   evolved   to   consider such   objections   raised   in   the   reply   to   the   notice.   There may   be   some   meaningful   consideration   of   the   objections raised rather than to ritually reject them and proceed to take drastic   measures   under   sub­section   (4)   of   Section   13   of   the Act.   Once   such   a   duty   is   envisaged   on   the   part   of   the creditor   it   would   only   be   conducive   to   the   principles   of fairness   on   the   part   of   the   banks   and   financial institutions   in   dealing   with   their   borrowers   to   apprise them   of   the   reason   for   not   accepting   the   objections   or points   raised   in   reply   to   the   notice   served   upon   them before proceeding to take measures under sub­section (4) of Section 13. Such reasons, overruling the objections of the   borrower,   must   also   be   communicated   to   the borrower   by   the   secured   creditor.   It   will   only   be   in fulfillment   of   a   requirement   of   reasonableness   and   fairness in   the   dealings   of   institutional   financing   which   is   so important   from   the   point   of   view   of   the   economy   of   the country   and   would   serve   the   purpose   in   the   growth   of   a healthy  economy. It  would certainly  provide  guidance to  the secured   debtors   in   general   in   conducting   the   affairs   in   a manner   that   they   may   not   be   found   defaulting   and   being made   liable   for   the   unsavoury   steps   contained   under   sub­ section   (4)   of   Section   13.   At   the   same   time,   more importantly,   we   must   make   it   clear   unequivocally   that communication   of   the   reasons   for   not   accepting   the objections   taken   by   the   secured   borrower   may   not   be taken   to   give   occasion   to   resort   to   such   proceedings which   are   not   permissible   under   the   provisions   of   the Act.   But   communication   of   reasons   not   to   accept   the objections   of   the   borrower,   would   certainly   be   for   the purpose   of   his   knowledge   which   would   be   a   step   forward towards his right to know as to why his objections have not been accepted by the secured creditor who intends to resort 98 to   harsh   steps   of   taking   over   the   management/business   of viz. secured assets without intervention of the court. Such a person   in   respect   of   whom   steps   under   Section   13(4)   of   the Act are likely to be taken cannot be denied the right to know the   reasons   of   non­acceptance   and   of   his   objections.   It   is true, as per the provisions under the Act, he may not be entitled   to   challenge   the   reasons   communicated   or   the likely action of the secured creditor at that point of time unless his right to approach the Debts Recovery Tribunal as provided under Section 17 of the Act matures on any measure   having   been   taken   under   sub­section   (4)   of Section 13 of the Act .”   (emphasis supplied) In   the   present   case,   however,   we   are   concerned   with   the provisions   of   I&B   Code   dealing   with   the   resolution   process. The dispensation provided in the I&B Code is entirely different. In  terms of  Section  30 of  the I&B   Code,  the decision  is taken collectively   after   due   negotiations   between   the   financial creditors   who   are   constituents   of   the   CoC   and   they   express their   opinion   on   the   proposed   resolution   plan   in   the   form   of votes,   as   per   their   voting   share.   In   the   meeting   of   CoC,   the proposed resolution plan is placed for discussion and after full interaction in the presence of all concerned and the resolution professional,   the   constituents   of   the   CoC   finally   proceed   to exercise   their   option   (business/commercial   decision)   to 99 approve   or   not   to   approve   the   proposed   resolution   plan.   In such a case, non­recording of reasons would not   per se  vitiate the collective decision of the financial creditors. The legislature has   not   envisaged   challenge   to   the   “commercial/business decision”     of   the   financial   creditors   taken   collectively   or   for that   matter   their   individual   opinion,   as   the   case   may   be,   on this count.      63. It   was   then   contended   that   NCLAT   committed   manifest error   in   not   calling   upon   the   dissenting   financial   creditors   to respond   to   the   applications   filed   in   the   concerned   appeals pending   before   it,   including   with   a   prayer   to   allow   the resolution   applicant   to   revise   the   resolution   plan.   We   find   no merits   in   this   submission.   The   reliefs   claimed   in   the   stated application   filed   before   the   NCLAT   would   not   take   the   matter any   further.   For,   it   is   enough   for   the   dissenting   financial creditors to disapprove the proposed resolution plan by voting as per its voting share, based on commercial decision. Indeed, if   the   opposition   of   the   dissenting   financial   creditors   is   in regard   to   matter(s)   within   the   jurisdiction   of   the   Tribunal 100 ascribable to Sections 30(2) or 61(3), then the situation may be somewhat different. But that is not in issue in these cases.   64. As regards the application by the resolution applicant for taking   his revised resolution  plan on  record,  the  same is also devoid of merits inasmuch as it is not open to the Adjudicating Authority to entertain a revised resolution plan after the expiry of   the   statutory   period   of   270  days.  Accordingly,  no   fault  can be   found   with   the   NCLAT   for   not   entertaining   such application.   65. The   counsel   appearing   for   the   resolution   applicant   and the stakeholders supporting the resolution plan were at pains to   persuade   us   to   exercise   powers   under   Article   142   of   the Constitution of India. Inasmuch as, in both the cases, the vote of approval exceeded more than 66% of the voting share of the financial   creditors   and   yet   the   benefit   of   the   amended provision   could   not   be   availed,   as   it   came   only   during   the pendency   of   the   appeal   before   the   NCLAT.   The   submission   is that this Court may set aside the order passed by the Tribunal 101 and relegate the parties in both the cases, before the NCLT for considering   the   proceedings   afresh   in   light   of   the   amended provision   reducing   the   threshold   requirement   of   percent   of voting share of financial creditors to 66%.   We are afraid, it is not possible for us to exercise powers under Article 142 of the Constitution which will result in issuing directions in the teeth of   the   provisions   as   applicable   to   the   cases   on   hand.   We, therefore,   decline   to   accede   to   this   request.   Having   answered the core issues and to avoid prolixity, we do not wish to dilate on   the   exposition   in   other   reported   decisions   relied   upon   by the counsel.  66. As a result, we hold that the NCLAT has justly concluded in   the   impugned   decision   that   the   resolution   plan   of   the concerned   corporate   debtor(s)   has   not   been   approved   by requisite percent of voting share of the financial creditors; and in absence of any alternative resolution plan presented within the   statutory   period   of   270   days,   the   inevitable   sequel   is   to initiate liquidation process under Section 33 of the Code. That view is unexceptional. Resultantly, the appeals must fail. 102 67. In   view   of   the   above,   the   appeals   are   dismissed.   The companion   applications   also   stand   dismissed.   No   order   as   to costs.                                                             …………………………..….J.       (A.M. Khanwilkar)     …………………………..….J.                  (Ajay Rastogi) New Delhi; February 5, 2019.