2020 INSC 0574 1 REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO. 3735 OF 2020 (Arising out of Special Leave Petition (Civil) No.5452 OF 2020) M/S KALEDONIA JUTE AND  FIBRES PVT. LTD.                                              …   APPELLANT(S) VERSUS M/S AXIS NIRMAN AND  INDUSTRIES LTD. & ORS.                                 … RESPONDENT(S) J U D G M E N T V. Ramasubramanian, J. 1. Leave granted. 2. Aggrieved   by   an   order   passed   by   the   Company   Court   (High Court   of   Allahabad),   refusing   to   transfer   the   winding   up   petition pending   therein,   to   the   National   Company   Law   Tribunal   (NCLT   for short), a financial creditor has come up with this appeal. 3. Heard   Mr.   Huzefa   Ahmadi,   learned   senior   counsel   appearing for   the   appellant,   Mr.   A.N.S.   Nadkarni,   learned   senior   counsel appearing   for   the   1 st   respondent­corporate   debtor   and   Gp.   Capt. 2 Karan   Singh   Bhati,   learned   counsel   appearing   for   the   official liquidator. Background Facts 4. One M/s Girdhar Trading Co., the 2 nd  respondent herein, filed a petition in Company Petition No.24 of 2015 before the High Court of Allahabad under Section 433 of the Companies Act, 1956, for the winding up of the first respondent company, on the ground that the Company was unable to pay its debts. The Company Court ordered notice to the 1 st   respondent herein, but the 1 st   respondent failed to appear before the Company Court. 5. Therefore,   by   an   order   dated   08.01.2016   the   Company   Court ordered   the   admission   of   the   Company   Petition   and   also   directed publication of the advertisement of the  petition in  accordance with Rule 24 of the Companies (Court) Rules, 1959. Pursuant to the said order,   the   2 nd   respondent   herein   (petitioning   creditor)   effected   a publication of the advertisement in the Official Gazette in Form No. 48   on   30.01.2016.   Newspaper   publications   were   also   made, indicating   the   date   of   hearing   of   the   Company   Petition   as 29.02.2016. 3 6. Thereafter,   the   Company   Court   passed   an   order   dated 10.03.2016 directing the winding up of the 1 st  respondent Company on the ground that the Company has been unable to pay its debts and   that   it   was   just   and   equitable   to   wind   up   the   1 st   respondent Company. 7. By the aforesaid order dated 10.03.2016, the Company  Court appointed   the   official   liquidator   attached   to   the   High   Court   of Allahabad   as   the   Liquidator   and   directed   him   to   take   over   the assets and books of accounts of the Company. The order of winding up   was   also   directed   to   be   advertised   in   Form   53   in   two newspapers, as required under Rule 113 of the Companies (Courts) Rules 1959. 8. Thereafter, the 1 st   respondent filed an application for recalling the   order   of   winding   up   dated   10.03.2016.   The   1 st   respondent,   in order   to   prove   their   bonafides   paid   the   entire   amount   due   to   the petitioning creditor (the second respondent herein) along with costs. Therefore,   the   petitioning   creditor   had   no   objection   to   the   recall   of the order of winding up. 4 9. But the official liquidator opposed the application for recall on the ground that the 1 st  respondent­Company owed money to various creditors   to   the   tune   of   Rs.27   Crores   and   that   unless   the   said amount   is   paid,   the   order   of   winding   up   cannot   be   recalled.     The Official   Liquidator   also   submitted   that   he   had   already   taken   over charge of the assets of the Company. 10. In   the   light   of   the   rival   contentions,   the   Company   Court passed an order on 22.08.2016 keeping the winding up order dated 10.03.2016 in abeyance. However, the Company Court directed the Official Liquidator to continue to be in custody of the assets of the Company. 11. While things stood thus, the appellant herein, claiming to be a creditor of the first respondent herein, moved an application before the   NCLT,   Allahabad   under   Section   7   of   the   Insolvency   and Bankruptcy Code, 2016 (for short the ‘IBC, 2016’).  The claim of the appellant   herein   before   the   NCLT   was   that   the   1 st   respondent   was due   and   liable   to   pay   a   sum   of   Rs.32   lakhs   and   that   despite repeated demands, the 1 st  respondent failed to pay the said amount. 5 12. Thereafter,   the   appellant   moved   an   application   in   Civil Miscellaneous   Application   No.   23   of   2020   before   the   Company Court   (High   court)  seeking   a   transfer   of   the   winding  up   petition   to the NCLT, Allahabad. This application was rejected by the Company Court by a cryptic order dated 24.02.2020, on the sole ground that the   requirement   of   Rule   24   had   already   been   complied   with   and that a winding up order had already been passed. It is against this order   of   the   High   court,   refusing   to   transfer   the   winding   up proceedings from the Company Court to the NCLT that the financial creditor has come up with this civil appeal. Issues for Consideration 13. The main issues that arise for consideration in this appeal are: (i)   what   are   the   circumstances   under   which   a   winding   up proceeding pending on the file of a High court could be transferred to the NCLT and  (ii) at whose instance, such transfer could be ordered.  Discussion 14. Though the Companies Act, 2013 (Act 18 of 2013) received the assent  of  the President on  29.08.2013 and it was published in the 6 Gazette of India dated 30.08.2013 and corrected through corrigenda published   on   01.01.2014,   various   provisions   of   the   Act   came   into force on various dates. While some of the provisions came into force w.e.f.   12.09.2013,   some   other   provisions   came   into   force   w.e.f. 01.04.2014. 15. Clauses (a) and (b) of Sub­section (1) of Section 434 as well as Sub­section   (2)   of   Section   434   came   into   force   w.e.f.   01.06.2016 vide  S.O.1934 (E) dated 01.06.2016. Clause (c) of Sub­section (1) of Section 434 came into force on 15.12.2016  vide  S.O. 3677(E) dated 01.12.2016. 16. It   may   be   noted   here   that   Section   434   as   it   originally   stood when   the   Companies   Act,   2013   was   enacted,   was   different   from what it is today. Section 434 as it was incorporated originally in the Companies   Act,   2013,   was   actually   substituted   by   the   Insolvency and Bankruptcy Code, 2016 (Act 31 of 2016), which came into force on 15.11.2016.  17. Section 434 as it stood originally in the Companies Act, 2013 (Act 18 of 2013) and Section 434 as substituted by IBC, 2016 (Act 7 31   of   2016)   together   with   subsequent   amendments   thereto,   are presented in a tabular column for easy appreciation. Sec. 434 as it was originally drafted in Act 18 of 2013 Sec. 434 as it was substituted under IBC, Act 31 of 2016 “ 434.   Transfer   of   certain pending   proceedings. ­(1)   On such date as may be notified by   the   Central   Government in this behalf,­ (a) all   matters, proceedings or cases pending before the Board of Company Law Administration (herein in this section referred to as the Company   Law   Board) constituted   under   sub­ section   (1)   of   section   10E   of the   Companies   Act,   1956   (1 of   1956),   immediately   before such   date   shall   stand transferred   to   the   Tribunal and   the   Tribunal   shall dispose   of   such   matters, proceedings   or   cases   in accordance   with   the provisions of this Act; (b) any   person   aggrieved by   any   decision   or   order   of the   Company   Law   Board made   before   such   date   may file   an   appeal   to   the   High Court   within   sixty   days   from the date of communication of the   decision   or   order   of   the Company   Law   Board   to   him on   any   question   of   law arising out of such order;                  Provided that the High Court   may   if   it   is   satisfied that   the   appellant   was [434.   Transfer   of   certain pending   proceedings.­ (1)   On such   date   as   may   be   notified by   the   Central   Government   in this behalf,­ (a)   all matters, proceedings or cases   pending   before   the Board   of   Company   Law Administration   (herein   in   this section   referred   to   as   the Company   Law   Board) constituted   under   sub­section (1)   of   section   10E   of   the Companies   Act,   1956   (1   of 1956)  immediately  before such date   shall   stand   transferred   to the   Tribunal   and   the   Tribunal shall   dispose   of   such   matters, proceedings   or   cases   in accordance with the provisions of this Act; (b)       any   person   aggrieved   by any   decision   or   order   of   the Company   Law   Board   made before   such   date   may   file   an appeal   to   the   High   Court within sixty days from the date of   communication   of   the decision   or   order   of   the Company Law Board to him on any question of law arising out of such order:                 Provided   that   the   High Court may if it is satisfied that the appellant was prevented by sufficient   cause   from   filing   an 8 prevented   by   sufficient   cause from   filing   an   appeal   within the said period, allow it to be filed   within   a   further   period not exceeding sixty days; (c) all   proceedings   under the   Companies   Act,   1956   (1 of   1956),   including proceedings   relating   to arbitration,   compromise, arrangements   and reconstruction   and   winding up   of   companies,   pending immediately  before such date before   any   District   Court   or High   Court,   shall   stand transferred   to   the   Tribunal and   the   Tribunal   may proceed   to   deal   with   such proceedings   from   the   stage before their transfer; (d) any  appeal  preferred  to the   Appellate   Authority   for Industrial   and   Financial Reconstruction   or   any reference   made   or   inquiry pending   to   or   before   the Board   of   Industrial   and Financial   Reconstruction   or any   proceeding   of   whatever nature   pending   before   the Appellate   Authority   for Industrial   and   Financial Reconstruction   or   the   Board for   Industrial   and   Financial Reconstruction   under   the sick   Industrial   Companies (Special Provisions) Act, 1985 (1   of   1986)   immediately before   the   commencement   of this Act shall stand abated:            Provided that a company appeal   within   the   said   period, allow   it   to   be   filed   within   a further   period   not   exceeding sixty days; and  (c)   all   proceedings   under   the Companies   Act,   1956   (1   of 1956),   including   proceedings relating   to   arbitration, compromise,   arrangements and   reconstruction   and winding   up   of   companies, pending   immediately   before such   date   before   any   District Court   or   High   Court,   shall stand   transferred   to   the Tribunal and the Tribunal may proceed   to   deal   with   such proceedings   from   the   stage before their transfer: Provided   that   only   such proceedings   relating   to   the winding   up   of   companies   shall be   transferred   to   the   Tribunal that   are   at   a   stage   as   may   be prescribed   by   the   Central Government: [Provided further that only such proceedings   relating   to   cases other   than   winding­up,   for which   orders   for   allowing   or otherwise   of   the   proceedings are   not   reserved   by   the   High Court   shall   be   transferred   to the Tribunal: [Provided also that­] (i) all proceedings under the   Companies   Act, 1956   other   than   the cases   relating   to winding­up   of companies   that   are reserved   for   orders for   allowing   or 9 in   respect   of   which   such appeal or reference or inquiry stands   abated   under   this clause   may   make   a   reference to the Tribunal under this Act within   one   hundred   and eighty   days   from   the commencement   of   this   Act   in accordance   with   the provisions of this Act:             Provided   further   that   no fees   shall   be   payable   for making   such   reference   under this  Act   by   a  company   whose appeal or reference or inquiry stands   abated   under   this clause. (2)   The   Central   Government may   make   rules   consistent with the provisions of this Act to   ensure   timely   transfer   of all   matters,   proceedings   or cases   pending   before   the Company   Law   Board   or   the court,   to   the   Tribunal   under this section.” otherwise   such proceedings; or (ii) the   proceedings relating   to   winding­ up   of   companies which   have   not   been transferred   from   the High Courts; shall   be   dealt   with   in accordance   with   provisions   of the   Companies   Act,   1956   and the   Companies   (Court)   Rules, 1959:] [Provided   also   that   proceedings relating   to   cases   of   voluntary winding up of a company where notice   of   the   resolution   by advertisement   has   been   given under sub­section (1) of section 485   of   the   Companies   Act, 1956   but   the   company   has   not been   dissolved   before   the   1 st April, 2017 shall continue to be dealt   with   in   accordance   with provisions   of   the   Companies Act,   1956   and   the   Companies (Court) Rules, 1959.] [Provided further that any party or   parties   to   any   proceedings relating   to   the   winding   up   of companies   pending   before   the any   Court   immediately   before the   commencement   of   the Insolvency   and   Bankruptcy Code   (Amendment)   Ordinance, 2018,   may   file   an   application for transfer of such proceedings and   the   Court   may   by   order transfer   such   proceedings   to the   Tribunal   and   the proceedings so transferred shall be dealt with by the Tribunal as an   application   for   initiation   of corporate   insolvency   resolution 10 process   under   the   Insolvency and Bankruptcy Code, 2016 (31 of 2016).] (2)   The   Central   Government may make rules consistent with the   provisions   of   this   Act   to ensure   timely   transfer   of   all matters,   proceedings   or   cases pending   before   the   Company Law Board or the courts, to the Tribunal under this section.] 18. It is important to note that what is extracted in the right hand side   column   of   the   above   Table   includes,   apart   from   what   was substituted   by   Act   31   of   2016,   a   couple   of   amendments   made   to Section 434. Those amendments were made under:­ (i) The   Companies   (Removal   of   Difficulties)   Fourth Order,   2016   published   on   07.12.2016,   which   came into effect on 15.12.2016; (ii) The Companies (Removal of Difficulties) Order, 2017 published on 29.06.2017 which came into effect on the same date; and (iii) The   Insolvency   and   Bankruptcy   Code   (Second Amendment)   Act,   2018   namely   26   of   2018,   which came into force w.e.f. 06.06.2018. 19. A   careful   look   at   Section   434   as   it   stands   today   would   show that   Clause   (b)   of   Sub­section(1)   of   Section   434   has   nothing   to   do with what Section 434 in entirety purports to deal with. Section 434 11 in entirety purports to deal with the transfer of proceedings pending either   before   the   Board   of   Company   Law   Administration   or   before the Company Court (the High Court or the District Court).   Clause (b)   of   Sub­section   (1)   deals   with   the   right   of   appeal   to   the   High Court   against   any   decision   of   the   Company   Law   Board   and   hence Clause (b) is actually a misfit in the scheme of Section 434. 20. Be that as it may, clause (c) of Sub­section (1) is the provision that   actually   provides   for   the   transfer   of   all   the  proceedings   under the Companies Act, 1956 pending before any District Court or High Court,   to   the   Tribunal.   Broadly   Clause   (c)   makes   a   mention   about proceedings relating  to arbitration, compromise, arrangements and reconstruction   and   winding   up.  But  Clause  (c)  is  not   limited   in  its application   to   proceedings   relating   to   arbitration,   compromise, arrangements   and   reconstruction   and   winding   up.   This   is   due   to the usage of the words “All proceedings......including” in Clause (c). 21. However, the first proviso to Clause (c) which was not there in the original Section 434, but which was inserted only under IBC Act of   2016   when   Section   434   was   substituted,   circumscribes   what   is contained in the main part of Clause (c). The first proviso to Clause 12 (c)   restricts   the   transferability   of   proceedings   for   winding   up   from the   High   Court   to   the   tribunal,   by   stipulating   that   only   such proceedings   for   winding   up   which   are   at   a   stage   as   may   be prescribed   by   the   Central   Government,   be   transferred   to   the Tribunal. 22. Sub­section   (2)   of   Section   434   empowers   the   Central Government   to   make   Rules   consistent   with   the   provisions   of   the Act,   to   ensure   timely   transfer   of   all   matters   pending   before   the Company   Law   Board   or   the   Courts,   to   the   Tribunal.   Therefore,   in exercise of the power conferred by Sub­section (2) of Section 434 of the   Companies   Act,   2013   read   with   Sub­section   (1)   of   Section   239 of   the   IBC,   2016,   the   Central   Government   issued   a   set   of   Rules known as ‘The Companies (Transfer of Pending Proceedings) Rules, 2016. 23. Before we have a look at the Rules it is necessary to note that for the purpose of transfer, winding up proceedings pending before the   High   Courts,   are   classified   by   Section   434   into   two   categories namely:­ 13 (a) Proceedings   for   voluntary   winding   up   where   notice   of resolution   by   advertisement   has   been   given   under Section   485(1)   of   the   Companies   Act,   1956,   but   the company   has   not   been   dissolved   before   01.04.2017; and (b)  Other types of winding up proceedings. 24. The first of the above 2 categories of cases are covered by the fourth   proviso   under   Clause   (c)   of   Sub­section   (1)   of   Section   434, which states: “Provided   also   that   proceedings   relating   to   cases   of voluntary   winding   up   of   a   company   where   notice   of   the resolution   by   advertisement   has   been   given   under   sub­ section (1) of section 485 of the Companies Act, 1956 but the company   has   not   been   dissolved   before   the   1 st   April,   2017 shall continue to be dealt with in accordance with provisions of   the   Companies   Act,   1956   and   the   Companies   (Court) Rules, 1959” . Such   cases   of   voluntary   winding   up   covered   by   the   above   proviso shall continue to be dealt with by the High court. It is only (i) cases of  voluntary   winding  up  falling  outside  the scope of  the  4 th   Proviso and   (ii)   other   types   of   winding   up   proceedings,   that   can   be transferred by  the High Courts to the Tribunal, subject however to the Rules made by the Central Government under Section 434 (2). 14 25. The   transferability,   by   operation   of   law,   of   winding   up proceedings,   other   than   those   covered   by   the   4 th   Proviso,   depends upon   the   stage   at   which   they   are   pending   before   the   Company Court. But this is left by the law makers to be determined through subordinate legislation, in the form of Rules. 26. Apart   from   providing   for   the   transfer   of   certain   types   of winding up proceedings by operation of law, Section 434 (1)(c) also gives a choice to the parties to those proceedings to seek a transfer of such proceedings to the NCLT. This is under  the fifth proviso to Clause (c).   27. Keeping in mind the above scheme of Section 434, let us now turn   to   the   Rules.   As   stated   earlier,   The   Companies   (Transfer   of Pending   Proceedings)   Rule,   2016   were   issued   in   exercise   of   the powers conferred by Section 434 (2) read with Section 239(1) of IBC, 2016. 28. The   aforesaid   Rules   categorise   the   pending   proceedings   for winding   up   into   three   types   namely   (i)   proceedings   for   voluntary winding   up   covered   by   the   fourth   proviso   to   Clause   (c)   of   Sub­ section (1) of Section 434, which shall continue to be dealt with in 15 accordance with the provisions of the 1956 Act;   (ii)   proceedings for winding   up   on   the   ground   of   inability   to   pay   debts;   and   (iii) proceedings   for   winding   up   on   grounds   other   than   inability   to   pay debts. 29. Rule   4   of   the   aforesaid   Rules   deals   with   cases   of   voluntary winding   up   covered   by   the   fourth   proviso   to   Section   434(1)(c).   We are not concerned in this case with such types of cases. 30. Rule   5   of   the   aforesaid   Rules   provides   for   transfer   of proceedings for winding up on the ground of inability to pay debts. It reads as follows: “5.   Transfer   of   pending   proceedings   of   Winding   up   on the   ground   of   inability   to   pay   debts. —(1)   All   petitions relating   to   winding   up   of   a   company   under   clause   (c)   of section   433   of   the   Act   on   the   ground   of   inability   to   pay   its debts   pending   before   a   High   Court,   and,   where   the   petition has   not  been  served  on   the   respondent  under  Rule   26   of  the Companies   (Court)   Rules,   1959   shall   be   transferred   to   the Bench   of   the   Tribunal   established   under   sub­section   (4)   of section   419   of   the   Companies   Act,   2013   exercising   territorial jurisdiction   to   be   dealt   with   in   accordance   with   Part   II   of   the Code:   Provided that the petitioner shall submit all information, other than   information   forming   part   of   the   records   transferred   in accordance with Rule 7, required for admission of the petition under   sections   7,   8   or   9   of   the   Code,   as   the   case   may   be, including   details   of   the   proposed   insolvency   professional   to the   Tribunal   upto   15 th   day   of   July,   2017,   failing   which   the petition shall stand abated.  16 Provided   further   that   any   party   or   parties   to   the   petitions shall,   after   the   1 st   day   of   July,   2017,   be   eligible   to   file   fresh applications   under   Sections   7   or   8   or   9   of   the   Code,   as   the case may be in accordance with the provisions of the Code: Provided also that where a petition relating to winding up of a company   is   not   transferred   to   the   Tribunal   under   this   Rule and   remains   in   the   High   Court   and   where   there   is   another petition under Clause (e) of Section 433 of the Act for winding up   against  the  same  company   pending  as  on   15 th   December, 2016,   such   other   petition   shall   not   be   transferred   to   the Tribunal,   even   if   the   petition   has   not   been   served   on   the respondent.” 31. Rule   6   of   the   aforesaid   Rules   deals   with   transfer   of proceedings for winding up, on grounds other than inability to pay debts. It reads as follows:­ “6.   Transfer   of   pending   proceedings   of   Winding   up matters   on   the   grounds   other   than   inability   to   pay debts.— All   petitions   filed  under  clauses  (a)   and   (f)   of  section 433 of the Companies Act, 1956 pending before a High Court and where the petition has not been served on the respondent as   required   under   rule   26   of   the   Companies   (Court)   Rules, 1959   shall   be   transferred   to   the   Bench   of   the   Tribunal exercising   territorial   jurisdiction   and   such   petitions   shall   be treated   as   petitions   under   the   provisions   of   the   Companies Act, 2013 (18 of 2013).” 32. The   transferability   of   a   winding   up   proceeding,   both   under Rule   5   as   well   as   under   Rule   6,   is   directly   linked   to   the   service   of the   winding   up   petition   on   the   respondent   under   Rule   26   of   the Companies   (Court)   Rules,   1959.   If   the   winding   up   petition   has 17 already   been   served   on   the   respondent   in   terms   of   Rule   26   of   the 1959 Rules, the proceedings are not liable to be transferred. But if service   of   the   winding   up   petition   on   the   respondent   in   terms   of Rule   26   had   not   been   completed,   such   winding   up   proceedings, whether they are under Clause (c) of Section 433 or under Clauses (a)   and   (f)   of   Section   433,   shall   peremptorily   be   transferred   to   the NCLT. 33. In   other   words,   Rules   5   and   6   of   the   Companies   (Transfer   of Pending   Proceedings)   Rules   2016,   fix   the   stage   of   service   of   notice under  Rule  26  of  the  Companies  (Court)  Rules,  1959,  as  the  stage at   which   a   winding   up   proceeding   can   be   transferred.   This   is because   the   first   proviso   under   Clause   (c)   of   Sub­section   (1)   of Section 434 enables the Central Government to prescribe the stage at   which   proceedings   for   winding   up   can   be   transferred   and   sub­ section (2) of section 434 confers rule making power on the Central Government. 34. Rule   26   of   the   Companies   (Court)   Rules,   1959   reads   as follows: 18 “Service   of   petition­   Every   petition   shall   be   served   on   the respondent,   if   any,   named   in   the   petition   and   on   such   other persons as the Act or these rules may require or as the Judge or the Registrar may direct. Unless otherwise ordered, a copy of   the   petition   shall   be   served   along   with   the   notice   of   the petition.” 35. The normal requirement of Rule 26, as seen from its last limb is that the copy of the petition under the Act shall be served on the respondent   along   with   the   notice   of   the   petition,   unless   otherwise ordered.   The   notice   of   the   petition,   required   under   Rule   26   to   be served along with the copy of the petition, should be in Form No.6, due to the mandate of Rule 27. 36. Due   to   the   usage   of   the   words   “was   admitted ”   in   Form   No.6, there was a confusion as to whether the service referred to in Rule 26,   is   of   a   pre­admission   notice   or   post­admission   notice,   in   a winding   up   proceeding.   Different   High   Courts   took   different   views. Eventually, this Court settled the position in  Forech India Ltd .  vs. Edelweiss Assets Reconstruction Co. Ltd . 1   by holding  “that Rules 26 and 27 clearly refer to a pre­admission scenario.” 37. After so interpreting Rules 26 and 27 of the Companies (Court) Rules,   1959,   this   Court   pointed   out   in   Forech   India   Ltd.   (supra) 1 2019 (2) SCR 477 19 that   “when the  Code was  enacted, only winding up petitions  where no notice under Rule 26 was served, were to be transferred to NCLT and treated as petitions under the Code”.  However, after Section 434 was   substituted   by  a  new   provision   under  Act  31   of   2016   and  the 5 th   proviso   was   inserted   by   Act   26   of   2018,   the   transfer   of   the winding up proceedings, even at the instance of the party or parties to the proceedings became permissible.  This change of position was also noted by this Court in  Forech India Limited (supra). 38. But   while   noting   the   change   of   position   after   the   insertion   of the 5 th  proviso through Act 26 of 2018, this Court indicated in para 17 of the Judgment as though  “ any person  could apply for transfer of  such  petitions   to  the  NCLT  under  the   Code”.   Taking  advantage  of this, it is contended by the learned senior counsel for the petitioner that   “any   person”   (and   not   necessarily   a   party   to   the   proceeding) could apply for transfer. 39. But   we   do   not   think   that   the   decision   in   Forech   India Limited   (supra)   is   an   authority   for   the   proposition   that   the   5 th proviso   to   Clause   (c)   of   Sub­section   (1)   of   Section   434   could   be invoked   by   any   person   who   is   not   a   party   to   the   proceeding   for 20 winding   up.   The   5 th   proviso   which   we   have   already   extracted   uses the words   “ any party or parties to any proceedings relating to the winding up of companies pending before any Court .” 40. In   other   words,   the   right   to   invoke   the   5 th   proviso   is specifically   conferred   only   upon   the   parties   to   the proceedings .   Therefore,   on   a   literal   interpretation,   such   a   right should   be   held   to   be   confined   only   to “the   parties   to   the proceedings.” 41. That  takes us to  the next  question  as to  who  are   “the  parties to”   the winding up proceedings. The Companies Act, 1956 does not define   the   expression   “party”.   The   Companies   (Court)   Rules,   1959 also   does   not   define   the   expression   “party”.   The   Companies   Act 2013   does   not   define   the   expression   “party”.   The   Companies (Transfer  of  pending  proceedings)  Rules,  2016 also   does not  define the   expression   “party”.   Even   the   IBC,   2016   does   not   define   the expression  “party”. 42. But   there   are   certain   clues   inherently   available   in   the Companies Act, 1956, to indicate the persons who may come within 21 the   meaning   of   the   expression   “party   to   the   proceedings”.   The provisions which contain such clues are as follows: (i) Section   447   of   the   Companies   Act,   1956,   which   is equivalent   to   Section   278   of   the   Companies   Act,   2013   states that  an order for winding up shall operate in favour of all the creditors and of all the contributories of the company as  if it  has  been  made on the  joint  petition  of  a creditor and   of  a  contributory .  There  is  a   small   change  between   the wording   of   Section   278   of   the   2013   Act   and   the   wording   of Section 447 of the 1956 Act. This change may be appreciated, if   both   these   provisions   are   presented   simultaneously   in   a tabular column: Section 447 of 1956 Act Section 278 of 2013 Act Effect   of   winding   up   order .­ An   order   for   winding   up   a company shall operate in favour of all the creditors and of all the contributories   of   the   company as   if   it   has   been   made   on   the joint   petition   of   a   creditor and of a contributory .  Effect   of   winding   up   order .   ­ The   order   for   the   winding   up   of a   company   shall   operate   in favour   of   all   the   creditors   and all   contributories   of   the company as if it had been made out   on   the   joint   petition   of creditors and contributories . 22 Section   278   of   the   2013   Act   shows   that   any   petition   by   a single   creditor   or   contributory   is   actually   treated   as   a joint petition of creditors and contributories, so that the order   of   winding   up   operates   in   favour   of   all   the creditors and all the contributories . (ii) Under   Section   454   (6)   of   the   1956   Act,   any   person stating himself in writing to be a creditor  shall be entitled to   inspect   the   statement   of   affairs   submitted   to   the   official liquidator. If the claim of such a person to be a creditor turns out to be untrue, such a person is liable to be punished under Section 454(7) of the 1956 Act. (iii) The   powers   of   the   liquidator   are   enumerated   in   Section 457 of the 1956 Act. Section 457 actually divides the powers of   a   liquidator   into   two   categories   namely   (i)   those   available with   the   sanction   of   the   Tribunal   and   (ii)   those   generally available   to   the   liquidator.   But   Section   290   of   the   2013   Act has   done   away   with   such   a   distinction.   However,   the   1956 Act, as well as 2013 Act make the exercise of the powers by the   liquidator,   subject   to   the   overall   control   of   the   Tribunal. 23 This   is   made   clear   by   Section   457(3)   of   the   1956   Act   and Section 290(2) of the 2013 Act. Additionally, Section 457(3) of the 1956 Act enables any creditor or contributory to apply to the   Court   with   respect   to   the   exercise   by   the   Liquidator,   of any of the powers conferred by Section 457.   (iv) Section 460 of the 1956 Act and Section 292 of the 2013 Act make it clear that in the administration of the assets of the   Company   and   the   distribution   thereof   among   its creditors, the liquidator should have regard to any directions given by resolution of creditors at any general meeting. If the liquidator   does   something,   in   exercise   of   his   powers,   any person aggrieved by such Act or decision of the liquidator, is entitled   to   apply   to   the   Company   Court,   under   Section 460(6) of the 1956 Act and Section 292(4) of the 2013 Act.   (v) Section   466(1)   of   the   1956   Act   enables   any   creditor   to apply   for   stay   of   all   proceedings   in   relation   to   the   winding up. This right can be exercised by any creditor  at any time after the making of a winding up order. 24 43. Thus,   the   proceedings   for   winding   up   of   a   company   are actually proceedings in rem to which the entire body of creditors is a   party.   The   proceeding   might   have   been   initiated   by   one   or   more creditors, but by a deeming fiction the petition is treated as a joint petition.   The   official   liquidator   acts   for   and   on   behalf   of   the   entire body   of   creditors.   Therefore,   the   word   “party”   appearing   in   the   5 th proviso   to   Clause   (c)   of   Sub­section   (1)   of   section   434   cannot   be construed   to   mean   only   the   single   petitioning   creditor   or   the company   or   the   official   liquidator.   The   words   “party   or   parties” appearing   in   the   5 th   proviso   to   Clause   (c)   of   Sub­section   (1)   of Section 434 would take within its fold any creditor of the company in liquidation.  44. The above conclusion can be reached through another method of deductive logic also. If any creditor is aggrieved by any decision of the official liquidator, he is entitled under the 1956 Act to challenge the   same   before   the   Company   Court.   Once   he   does   that,   he becomes   a   party   to   the   proceeding,   even   by   the   plain   language   of the   section.   Instead   of   asking   a   party   to   adopt   such   a   circuitous route and then take recourse to the 5 th   proviso to section 434(1)(c), 25 it   would   be   better   to   recognise   the   right   of   such   a   party   to   seek transfer directly. 45. As   observed   by   this   Court   in   Forech   India   Limited   (supra), the object of IBC will be stultified if parallel proceedings are allowed to go on in different fora. If the Allahabad High Court is allowed to proceed   with   the   winding   up   and   NCLT   is   allowed   to   proceed   with an   enquiry   into   the   application   under   Section   7   IBC,   the   entire object of IBC will be thrown to the winds. 46. Therefore,   we   are   of   the   considered   view   that   the   petitioner­ herein   will   come   within   the   definition   of   the   expression   “party” appearing   in   the   5 th   proviso   to   Clause   (c)   of   Sub­section   (1)   of Section   434   of   the   Companies  Act,   2013  and   that  the   petitioner   is entitled   to   seek   a   transfer   of   the   pending   winding   up   proceedings against   the   first   respondent,   to   the   NCLT.   It   is   important   to   note that   the   restriction   under   Rules   5   and   6   of   the   Companies (Transfer   of   Pending   Proceedings)   Rules,   2016   relating   to   the stage   at   which   a   transfer   could   be   ordered,   has   no application to the case of a transfer covered by the 5 th  proviso to   clause   (c)   of   sub­section   (1)   of   Section   434 .   Therefore,   the 26 impugned order of the High court rejecting the petition for transfer on   the   basis   of   Rule   26   of   the   Companies   (Court)   Rules,   1959   is flawed. 47. Therefore,   the   appeal   is   allowed,   the   impugned   order   is   set aside   and   the   proceedings   for   winding   up   pending   before   the Company Court (Allahabad High Court) against the first respondent herein,   is   ordered   to   be   transferred   to   the   NCLT,   to   be   taken   up along with the application of the appellant­ herein  under Section 7 of the IBC.  There will be no order as to costs. ……………………………..CJI (S.A. BOBDE) ……………………………….J. (A.S. BOPANNA) ………………………………..J. (V. RAMASUBRAMANIAN) New Delhi November 19, 2020