/2022 INSC 0329/ NON­REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION  CIVIL APPEAL NOS.7534 OF 2021 ANAND MURTI     ...APPELLANT(S)   VERSUS SONI INFRATECH PRIVATE LIMITED  & ANR.    ...RESPONDENT(S) O R D E R  B.R. GAVAI, J.   1. The   present   appeal   challenges   the   order   passed   by   the National   Company   Law   Appellate   Tribunal,   Principal   Bench, New   Delhi   (hereinafter   referred   to   as   “the   NCLAT”)   dated   22 nd November,   2021,   in   I.A.   No.1115   of   2020   in   Company   Appeal (AT)   (Insolvency)   No.   1507   of   2019,   thereby   rejecting   the Modification Application filed by the appellant herein.  Vide the 1 impugned order, the NCLAT observed that, in the meantime, if settlement takes place between the parties for completion of the housing project, the same can be filed under Section 12A of the Insolvency  and  Bankruptcy  Code, 2016 (hereinafter  referred to as   “the   IBC”)   before   the   Adjudicating   Authority.     The   NCLAT also   directed   the   Interim   Resolution   Professional   (“IRP”   for short)/Resolution   Professional   (“RP”   for   short)   to   hold   the meeting of the Committee of Creditors (hereinafter referred to as “CoC”)   within   ten   days   from   the   date   of   order   and   decide   the future course of action about a resolution for completion of the Corporate Insolvency Resolution Process (hereinafter referred to as “CIRP”) of the respondent No.1­company (hereinafter referred to as “the Corporate Debtor”).   2. The   facts   in   brief   giving   rise   to   the   present   appeal   are   as under: 3. The   appellant   herein   is   the   Suspended   Director   of   the Corporate   Debtor.     The   respondent   No.2   herein   had   booked   a flat   in   the   housing   project   launched   by   the   Corporate   Debtor. 2 Subsequently,   vide   a   letter   dated   31 st   July,   2018,   the respondent No.2 cancelled the booking and demanded refund of the amount of Rs.32,27,591/­ from the Corporate Debtor.   4. On   failure   of   the   appellant   in   refunding   the   amount,   the respondent No.2 filed an application under Section 7 of the IBC against   the   Corporate   Debtor   for   initiation   of   CIRP   before   the National   Company   Law   Tribunal,   New   Delhi   (hereinafter referred   to   as   “the   NCLT”).     The   NCLT   vide   order   dated   22 nd November,   2019,   admitted   the   said   application   and   appointed an   IRP.     The   IRP   was   directed   to   initiate   the   CIRP   of   the Corporate Debtor as per the provisions of the IBC.   5. The   appellant   being   aggrieved   by   the   order   dated   22 nd November,   2019,   filed   an   appeal   before   the   NCLAT,   being Company   Appeal   (AT)   (Insolvency)   No.1507   of   2019.     The NCLAT vide its order dated 19 th   December, 2019, issued notice and   passed   an   interim   order,   thereby   directing   the   IRP   not   to constitute CoC.   3 6. It was submitted by the appellant herein before the NCLAT that   he   was   ready   and   willing   to   settle   the   matter   with   the respondent   No.2.     It   was   further   submitted   by   him   that   the project   was   complete   almost   to   the   extent   of   70­75%   and   that he   had   arranged   the   funds/private   financier   to   complete   the project.   7. In   light   of   the   submission   made   by   the   appellant   herein, the   NCLAT   vide   order   dated   31 st   January,   2020,   directed   the appellant   herein   to   file   proposed   settlement   terms/plan disclosing   all   material   particulars   with   regard   to   completion   of the   housing   project.     Accordingly,   the   appellant   herein submitted/filed   the   proposed   settlement   terms/plan   on   13 th February, 2020.  The IRP had submitted his status report a day prior,   on   12 th   February,   2020,   stating   therein  that   most   of   the Allottees   decided   to   have   possession   of   the   flats.     In   the meantime, the appellant settled the matter with the respondent No.2   herein.     Despite   the   settlement   with   the   respondent   No.2 and   appellant’s   readiness   and   willingness   to   complete   the 4 project,   the   NCLAT,   vide   order   dated   26 th   February,   2020, modified   the   interim   order   dated   19 th   December,   2019   and directed   the   IRP   to   go   ahead   with   the   constitution   of   CoC   and carry   forward   the   CIRP.       The   said   order   dated   26 th   February, 2020   was   passed   by   the   NCLAT   on   the   ground   that   the settlement   arrived   at   by   the   appellant   was   only   with   the respondent No.2 and the settlement plan did not encompass all the Allottees.   8. The   appellant   therefore   approached   this   Court   by   way   of Civil Appeal No. 1928 of 2020.   This Court vide order dated 5 th March,   2020,   permitted   the   appellant   to   approach   the   NCLAT for modification of the order dated 26 th  February, 2020, so as to present   the  settlement   plan   covering   all   the  Allottees.  Vide  the said order of this Court dated 5 th  March, 2020, liberty was also granted   to   the   appellant   to   approach   this   Court   again   in   case the modification application was not allowed.  9. Pursuant   thereto,   the   appellant   filed   the   modification application being I.A. No.1115 of 2020 in Company Appeal (AT) 5 (Insolvency)  No.1507  of  2019   before   the   NCLAT.     However,   the NCLAT   vide   the   impugned   order   dated   22 nd   November,   2021, has   rejected   the   said   application   for   modification   and   passed the   order   as   aforesaid.     Being   aggrieved,   the   appellant   has approached this Court by way of present appeal.   10. We have heard Shri Shyam Divan, learned Senior Counsel appearing   on   behalf   of   the   appellant,   Shri   D.N.   Goburdhun, learned   Senior   Counsel   appearing   on   behalf   of   the   applicants­ home­buyers   and   Shri   Abhigya   Kushwah,   learned   counsel appearing on behalf of the respondent No.1/ IRP/applicant. 11. Shri Shyam Divan, learned Senior Counsel, would submit that   in   pursuance   to   the   liberty   granted   by   this   Court,   the appellant   had   moved   the   NCLAT   placing   on   record   the settlement with all the stakeholders. He submitted that not only that but in pursuance to an order passed by the NCLAT dated 29 th   September,   2021,   a   special   meeting   of   the   stakeholders was   convened   on   23 rd   October,   2021,   wherein   the   IRP,   the representatives of the Corporate Debtor, the financial creditors, 6 ten   representatives   of   home­buyers   and   the   lawyers representing home­buyers were present.  He submitted that the perusal of the minutes of the meeting dated 23 rd   October, 2021 would show that there was a settlement between the appellant and   the   home­buyers   almost   on   all   counts.     It   is   submitted that, however, the NCLAT, without taking into consideration the minutes   of   the   said   meeting,   has   erroneously   passed   the impugned   order,   thereby   holding   that   there   was   no   settlement with   all   the   home­buyers   and   that   there   was   trust   deficit amongst the home­buyers.  He submitted that not only this but Shri Kashi Nath Shukla, the Promoter of the Corporate Debtor, has filed an undertaking on an affidavit, thereby undertaking to complete the project within the stipulated period.   He therefore submits   that   it   is   in   the   interest   of   the   home­buyers   that   the reverse   CIRP   should   be   permitted   to   be   continued   in accordance   with   the   decision   taken   in   the   meeting   dated   23 rd October, 2021. 7 12. Shri   D.N.   Goburdhun,   learned   Senior   Counsel   strongly opposes   the   prayer   made   on   behalf   of   the   appellant.     He submits that the appellant is not at all interested in completing the   project.   He   submits   that   the   proposed   settlement terms/plan   is   not   a   bona   fide   one   but   only   to   delay   the completion   of   the   project.     He   submits   that   the   initiation   of CIRP   proceedings   would   ensure   the   completion   of   the   project and would be in the interest of the home­buyers.   He therefore prays for dismissal of the present appeal.    13. Shri   Abhigya   Kushwah,   learned   counsel,   would   submit that   most   of   the   home­buyers   are   interested   in   getting   the possession   of   the   flats.     He   therefore   submits   that   this   Court may   pass   appropriate   orders   taking   into   consideration   the interests of the purchasers of the flats.  14. A   perusal   of   the   record   would   reveal   that   after   the   order was   passed   by   this   Court   on   5 th   March,   2020,   the   appellant submitted   a   Revised   Proposed   Settlement   Plan   on   15 th   March, 2021.  The IRP also submitted its Revised Status Report on 25 th 8 March, 2021 before the NCLAT.  An email dated 9 th  July, 2021, addressed   by   Senior   Investment   Associate,   SBI   Cap   Ventures Ltd.­SWAMIH Investment Fund to Shri Kashi Nath Shukla, the Promoter   of   the   Corporate   Debtor,   was   also   placed   on   record before   the   NCLAT.     When   the   matter   was   listed   before   the NCLAT   on   29 th   September,   2021,   the   NCLAT   directed   the IRP/RP,   who   was   present   before   the   NCLAT,   to   convene   a meeting   of   CoC   within   four   weeks   to   consider   the   modified Resolution Plan. The NCLAT further directed that home­buyers may   nominate   not   more   than   10   persons,   who   will   participate in   the   meeting   and   represent   them.     The   NCLAT   further directed   that   the   promoters   and   the   authorized   persons   of Edelweiss   Asset   Reconstruction   Company   Ltd.     (Financier) would   also  participate   in   the  meeting   so   that  they   can   explain the   elements   of   the   modified   Resolution   Plan   to   the   home­ buyers.     The   IRP/RP   was   directed   to   place   on   record   the minutes   of   the   meeting   after   the   meeting   was   convened.   The 9 matter   was   thereafter   directed   to   be   listed   for   hearing   on   15 th November, 2021.   15. In accordance with the directions issued by the NCLAT, a meeting was convened on 23 rd   October, 2021.   A perusal of the minutes   of   the   meeting   dated   23 rd   October,   2021   would   reveal that   the   ‘Modified   Resolution   Plan’   submitted   by   the   Promoter was   presented   on   a   Digital   Screen.     During   the   presentation, some   home­buyers   requested   for   further   modification   of   some contentious   points   of   the   ‘Modified   Resolution   Plan’.       The perusal of the minutes of the said meeting would further reveal that most of the concerns as expressed on behalf of the home­ buyers were  taken  care  of  by   the  statement   made  on   behalf   of the Promoters.   16. It is further to be noted that the Status Report came to be filed by the IRP before the NCLAT on 3 rd   November, 2021.   The said   Status   Report   of   the   IRP   would   reveal   that   the   Promoter, Shri   Kashi   Nath   Shukla   had   informed   that   he   would   file   an addendum   to   his   ‘Modified   Resolution   Plan’   to   include   the 10 points   of   home­buyers   and   to   amend   the   plan   as   per discussions in the Meeting.  17. However,   by   the   impugned   order   dated   22 nd   November, 2021,   the   NCLAT   has   rejected   the   application   for   modification and directed the CIRP to be continued.   18. It   could   thus   be   seen   that   though   a   meeting   of   various stakeholders   was   conducted   on   23 rd   October,   2021   in pursuance   to   the   directions   issued   by   the   NCLAT   dated   29 th September, 2021 and in which meeting most of the issues stood resolved,   the   NCLAT   has   failed   to   take   into   consideration   the minutes of the said meeting dated 23 rd  October, 2021.  Not only that,  but  the   NCLAT  has  also  not  taken  into  consideration   the Revised   Status  Report   dated   3 rd   November,   2021  submitted   by the IRP.   19. An   additional   affidavit   dated   27 th   December,   2021,   has now been filed by the Promoter, Shri Kashi Nath Shukla before 11 this   Court.   It   will   be   relevant   to   reproduce   the   same,   which   is as under: “IN THE SUPREME COURT OF INDIA  CIVIL ORIGINAL JURISDICTION CIVIL APPEAL NO. 7534 OF 2021 IN THE MATTER OF: ANAND MURTI ... APPELLANT VERSUS Soni Infratech Pvt. Ltd  & Anr.    ... RESPONDENTS AFFIDAVIT “I   K.N.   Shukla   son   of   Sh   Kailash   Nath Shukla resident of C­35 Sector 30, Noida, UP 201301   around   68   Years   age   and   the   major share holder of M/S K N Consultant pvt Ltd. which is promoter of M/S Soni Infratech Pvt Ltd, (Corporate Debtor) Having its Registered office   at   517   A,   Narain   Manzil,   23, Barakhmbha   Road   Connaught   place,   New Delhi­110001,   presently   do   hereby   solemnly affirm and state as under: 1. That I am conversant with the facts of the case   as   such   I   am   competent   to   affirm this affidavit.  2. That   I   am   the   original   land   owner   and existing promoter of the Corporate Debtor and I say that I have purchased the land in 2007 for the development of the project of   the   corporate   debtor   i.e.   M/S   Soni Infratech Pvt Ltd.  12 3. That   I   have   given   the   land   for   the development to “SPIRE Group” to develop the   project   vide   development   Agreement. And   accordingly   the   Development   and management  of  the project transferred to erstwhile promoters i.e. Mr. Sunil Gandhi and Mr. Ashish Bhalla of “Spire Group”.  4. That   SPIRE   Group   has   launched   the project   and   collected   the   booking   from the home buyers for  the said project and appointed   construction   company   ERA Group to complete the project.  5. That   After   construction   of   30­40%   work, ERA  Group   has   stopped   the  work   due   to inter­se   dispute   in   the   ERA   group   which lead   to   multiple   litigation   between   the erstwhile promoters.  6. That   I   have   discussed   about   the   delay   of the   project   and   after   a   long   discussion and   series   of  meeting,  I   managed   to   take back   the   management   of   the   project   in 2017.  7. That   I   have   terminated   the   Civil   contract of ERA and appointed the new contractor i.e.   M/s   Indsao   Infratech   and   within   a period of 18 months we have managed to complete   approx   70%   of   total construction   of   the   project   by   mid   of 2018.   The   Enclosed   Construction   audit report   by   “Qonquest”   confirms   the   stage as approx 70% completed. 8. That   I   have   approached   Financial Creditor   M/s   Edelweiss   to   grant   further loan   to   complete   the   project.   But   Due   to stay   granted   by   NCLT   in   CP   No. N0.175/241/242/(ND)/   2018   arises   in 13 the   inter­se   disputes   between   Mr.   Sunil Gandhi   and   Mr.   Ashish   Bhalla,   50%   of shares   of   the   corporate   Debtor   could   not be   pledged   in   favour   of   M/s   Edelweiss. Thus,   the   Edelweiss   has   not   disbursed the funds for the construction.  9. That   in   June   2019,   I   managed   to   get 100%   share   back   after   the  Hon'ble  NCLT decided   the   matter   in   CP   No 175/241/242/(ND)/2018.  10. That before I could arrange more funds, an  application  in  case  title Balram   Singh Vs. Soni Infratech Private Limited vide its order   dated   22.11.2019   for   the   CIRP   got admitted.  11. That   suspended   Director   has   preferred an   Appeal   before   Hon'ble   NCLAT   and Hon'ble   NCLAT   vide   it   order   dated 19.12.2019 were pleased to grant stay on CIRP. 12. That as per the direction of the Hon'ble NCLAT,   i   have   filed   the   settlement terms/Resolution   Plan   with   all   details pertaining   how   this   project   will   be managed   to   be   completed   with   funds planning and repayment to all Creditors. 13. That I say that I will complete the stage wise   construction   within   6   months   to   15 months (+/­ 3 Months) in phased manner from the date of Order. Particulars  Tower Time   in Months   (+/­ 3 Months) Stage­I T8­T12 Within   6­9 14 months Stage­II T1­T4 Within 12  months Stage­III T5­T7 Within 15  months   14. That   I   say,   I   had   committed   in   open court   and   accordingly   arranged   Rs   10 Crore   to   start   the   project   immediately without   any   delay   and   I   will   ensure   this will be started within 15­30 days.  15. That   I   have   already   agreed   in   my Resolution   plan   that   the   Cost   of   the   Flat will not be escalated and agreed to honor the   BBA   signed   by   the   previous management. 16. That as per  the  data  before the LD IRP only   9   home   buyers   out   of   452   Home Buyers   wanted   the   refund   and   in   my Resolution   Plan   I   have   agreed   to   refund the   amount   after   completion   of   the project of Phase­1. 17. That I have stated all relevant data and computation   in   details   in   my   Resolution Plan   that   how   the   funds   will   be   utilized and   how   the   construction   work   can   be completed in time.  18. That   I   have   stated   in   my   last   modified resolution plan that SBI Cap Vetures Ltd has   already   shown   interest   for   further Loan of 100 Crore to me.  19. That   as   per   the   direction   of   Hon'ble NCLAT   I   have   attended   the   meeting   with the   Representative   of   the   Home   Buyers and   I   have   already   accepted   and   agreed to   Incorporate   the   suggestions   and 15 objections   of   the   Home   Buyers   to   the Resolution   Plan   and   the   same   has   been recorded by the LD IRP in the Minutes of the Meeting dated 23.10.2021. 20. That   I   have   also   given   my   consent   to make   a   team   of   5   person,   2   from   buyer side   and   2   from   management   side   and will be monitored by Ld IRP 21. That   this   affidavit   to   the   additional documents   in   the   present   Civil   Appeal have been read by me and are found true and correct to my knowledge and belief.  22. That   the   Annexures   are   true   copies   of their respective originals. 23. That   the   facts   stated   in   the   above affidavit   are   true   and   correct   to   my personal knowledge and belief. 24. That   No   part   of   the   same   is   false   and nothing   material   have   been   concealed there from. DEPONENT VERIFICATION I,   the   above   named   deponent   do   hereby verify   that   the   facts   stated   in   the   above affidavit   are   true   to   my   knowledge   and belief which I believe to be true.   No part of the same is false and nothing material has been concealed there from. Verified  at  New  Delhi,  on   this  27 th   day  of December, 2021. DEPONENT” 16 20. The   Promoter,   Shri   Kashi   Nath   Shukla   has   also   filed   an undertaking,   thereby   undertaking   to   return   the   money   with interest at the rate of 6% per annum of seven applicants in I.A. No.11358 of 2022 (for impleadment) in the present appeal, who were   objecting   to   the   Settlement   Plan   submitted   by   the appellant.   The   same   is   taken   on   record   and   marked   ‘X’   for identification.  21. Taking   into   consideration   the   facts   and   circumstances   of the   present   case,   we   find   that   it   will   be   in   the   interest   of   the home­buyers if the appellant/promoter is permitted to complete the   housing   project.   The   salient   features   of   the   undertaking given on affidavit are as under: (a) That   the   project   will   be   completed   stage­wise   within   a period   of   6   months   to   15   months   (+/­   3   months)   in   a phased manner; (b) That   the   promoter   has   arranged   an   amount   of   Rs.   10 crores   to   start   the   project   immediately   without   any   delay 17 and   that   he  will   ensure  that   the   project   would   be   started within 15­30 days; (c) That the cost of the flat will not be escalated and that the promoter   is   agreeable   to   honour   the   BBA   signed   by   the previous management; (d) That SBI Cap Ventures Ltd. has already shown interest for further loan of Rs.100 crore; (e) That   the  promoter   has   given   his   consent   to   make  a   team of   5   persons,   2   from   home­buyer’s   side   and   2   from   the management   side   and   that   the   entire   process   will   be monitored by the IRP.   22. Taking   into   consideration   the   salient   features   of   the undertaking given on affidavit by the Promoter, Shri Kashi Nath Shukla   and   the   fact   that   there   are   only   seven   out   of   the   452 home­buyers, who opposed the Settlement Plan, we find that it will   rather   be   in   the   interest   of   the   home­buyers   that   the appellant/promoter   is   permitted   to   complete   the   project   as 18 undertaken by  him.   It is pertinent to  note that  he has agreed that the cost of the flat will not be escalated.  He has also given the time line within which the project would be completed.  Not only   this,   but   he   has   also   undertaken   to   refund   the   amount paid   by   the   seven   objectors,   if   they   so   desire.     He   has   further agreed   that   there   shall   be   a   team   of   5   persons,   2   from   the home­buyer’s   side   and   2   from   the   management   side   and   that the entire process shall be monitored by the IRP. 23. We   find   that   there   is   every   possibility   that   if   the   CIRP   is permitted,   the   cost   that   the   home­buyers   will   have   to   pay, would   be   much   higher,   inasmuch   as   the   offer   made   by   the resolution   applicants   could   be   after   taking   into   consideration the   price   of   escalation,   etc.     As   against   this,   the   Promoter   has filed   a   specific   undertaking   specifying   therein   that   the   cost   of the   flat   would   not   be   escalated   and   that   he   would   honour   the BBA signed by the previous management.   24. In   that   view   of   the   matter,   we   are   inclined   to   allow   the present appeal.  Accordingly, we pass the following order: 19 A. The   appeal   is   allowed.   The   impugned   order   dated   22 nd November,   2021   passed   by   the   National   Company   Law Appellate   Tribunal,   Principal   Bench,   New   Delhi   in   I.A. No.1115 of 2020 in Company Appeal (AT) (Insolvency) No. 1507 of 2019 is quashed and set aside;  B. The   affidavit   dated   27 th   December,   2021   filed   by   Shri Kashi Nath Shukla, the promoter of the respondent No.1 – Corporate Debtor  is taken on record and treated to be an undertaking given to this Court;  C. The   appellant/promoter   is   permitted   to   complete   the project   as   per   the   deliberations   that   took   place   in   the Minutes   of   the   Meeting   dated   23 rd   October,   2021   and   in accordance   with   the  affidavit­cum­undertaking   dated   27 th December, 2021 of the Promoter, Shri Kashi Nath Shukla; D. The modification application being I.A. No.1115 of 2020 in Company Appeal (AT) (Insolvency) No. 1507 of 2019 before the NCLAT accordingly stands allowed.  20 E. From the date of this order, the IRP shall submit quarterly reports   to   the   National   Company   Law   Appellate   Tribunal, Principal Bench, New Delhi with regard to the progress of the housing project; F. The   matter   be   listed   before   the   National   Company   Law Appellate   Tribunal,   Principal   Bench,   New   Delhi   for   such first Status Report on 22 nd  August, 2022.  25. Application   for   impleadment   is   allowed.     Application   for clarification/directions   filed   on   behalf   of   the   IRP   does   not survive   and   is   accordingly   dismissed.     Application  for   vacation of   stay/modification   of   order   dated   4 th   January,   2022   is rejected.  Pending application(s), if any, shall stand disposed of. There shall be no order as to costs.  …..….......................J. [L. NAGESWARA RAO]          …….........................J.        [B.R. GAVAI] NEW DELHI; APRIL 27, 2022. 21