/2023 INSC 0394/ REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION                                                                           CIVIL APPEAL NO.3606 of 2020 M/S VISTRA ITCL (INDIA) LTD & ORS. ..Appellants Versus MR. DINKAR VENKATASUBRAMANIAN  & ANR.                                    ..Respondents J U D G M E N T M. R. Shah, J. 1. Feeling   aggrieved   and   dissatisfied   with   the impugned   judgment   and   order   dated   24.08.2020 passed   by   the   National   Company   Law   Appellate Civil Appeal No.3606 of 2020                                                             Page  1  of 43 Tribunal   (NCLT)   passed   in   Company   Appeal   (AT) (Insolvency)   No.703   of   2020   by   which   the   NCLAT has dismissed the said appeal and has confirmed the   order   passed   by   the   NCLAT   passed   in   IA No.62/2020   in   CP   (IB)   42/Chd./Hry.2017 preferred   by   the   appellant   herein,   the   original applicant has preferred the present appeal. 2. The   facts   leading   to   the   present   appeal   in   a nutshell are as under: 2.1 That one Amtek Auto Limited (hereinafter referred to   as   Corporate   Debtor)   approached   appellant nos. 2 and 3 to extend a short­term loan facility of INR   500   crores   to   its   group   companies   i.e. Brassco Engineers Ltd. and WLD Investments Pvt. Ltd.   for   the   ultimate   end   use   of   the   Corporate Debtor.     According   to   the   appellants   it   was   an understanding   that   the   Corporate   Debtor   will create a first ranking exclusive security by way of pledge   over   16,82,06,100   equity   shares   of   face value of Rs.2/­ each of JMT Auto Ltd. held by the Corporate   Debtor   (Pledged   Shares).   A   Security Civil Appeal No.3606 of 2020                                                             Page  2  of 43 Trustee   Agreement   was   executed   between   the appellant   no.1   and   WLD   for   an   amount   of Rs.150,00,00,000/­   on   28.12.2015.     The Corporate   Debtor’s   board   of   directors   passed Board Resolutions whereby the board of directors resolved to create security over the shares of JMT Auto Ltd. 2.2 IDBI   Bank   issued   NOC   stating   that   they   had   no objection   to   the   proceeds   of   sale   of   assets   to   the extent of a maximum of INR 450,00,00,000 being used to first settle all the dues under the Security Trustee   Agreement   STFs   issued   by   AAL.     The Security   Trustee   Agreement   was   executed between   the   appellant   no.1   and   Brassco   for   an amount   of   Rs.150,00,00,000/­.     That   thereafter pursuant to the resolution passed on 23.12.2015, the   Corporate   Debtor’s   board   of   directors   passed Board Resolutions whereby the board of directors paid security towards shares.  That thereafter one another Security Trustee Agreement was executed between   the   appellant   no.1   and   Brassco   for   an Civil Appeal No.3606 of 2020                                                             Page  3  of 43 amount   of   Rs.200,00,00,000/­.     That   thereafter the Corporate Debtor, WLD, BRASSCO and Vistra executed   an   amended   and   re­instated   pledge agreement   on   05.07.2016   and   the   Corporate Debtor pledged 66.77% of its shareholding in JMT Auto   Limited   to   secure   the   term   loan   facilities availed by  WLD  and Brassco from  KKR and  L&T. That   thereafter  an  application  under   Section   7 of the   Insolvency   &   Bankruptcy   Code,   2016 (hereinafter   referred   to   as   ‘IBC/Code’)   was admitted   against   the   Corporate   Debtor/AAL   on 24.07.2017.   The respondent herein ­ Mr. Dinkar T.   Venkatasubramanian   was   appointed   as   the interim   resolution   professional   which   came   to   be later confirmed as the resolution professional.  2.3 That   on   02.11.2017   the   appellant   no.1   filed   its claim   as   a   secured   creditor   of   the   Corporate Debtor   and   submitted   Form   C   claiming   a principal amount of INR 500 crores.  However, the claim   by   the   appellants   –   secured   creditors   was rejected   by   the   Resolution   Professional   in   2017, Civil Appeal No.3606 of 2020                                                             Page  4  of 43 which order was not challenged by the appellants. Resolution   Professional   received   two   resolution plans   from   only   2   resolution   applicants   being Liberty   House   Group   Pvt.   Ltd.   (LHG)   and   Deccan Value   Investors   (DVI).     DVI   withdrew   its Resolution   Plan   so   the   revised   plan   by   M/s   LHG was   considered   by   the   Committee   of   Creditors (CoC)   which   approved   the   plan   on   02.04.2018 with   majority   voting   shares   of   94.20%.     The Resolution   plan   submitted   by   the   LHG   was approved by the Adjudicating Authority vide order dated   25.07.2018.     However,   thereafter   as   the LHG   did   not   fulfil   its   commitment   the Adjudicating   Authority   passed   an   order   directing reconsideration   of   the   CoC   for   consideration   of DVI’s   plan.     Thereafter   further   proceedings   were initiated before the NCLAT by the CoC etc. (which are   not   relevant   for   the   issue   involved   in   the present appeal).   2.4 That   thereafter   the   appellants   filed   another application   under   Section   60(5)   of   the   IBC   being Civil Appeal No.3606 of 2020                                                             Page  5  of 43 I.A. No.62/2020 claiming the right on the basis of the   pledged   shares.     This   Court   passed   an   order dated   08.06.2020   directing   the   Adjudicating Authority   to   decide   the   resolution   plan   and   all pending applications and pass appropriate orders within 15 days.   The Resolution Professional filed I.A.   No.225   of   2020   before   the   Adjudicating Authority   on   12.06.2020   seeking   approval   of   the resolution   plan.     The   Adjudicating   Authority dismissed   the   application   filed   by   the   appellants being I.A. No.62 of 2020.  The order passed by the Adjudicating   Authority   dated   09.07.2020   passed in   I.A.   No.62   of   2020   was   the   subject   matter   of appeal   before   the   NCLAT.     By   the   impugned judgment and order the NCLAT has dismissed the said appeal by observing that the appellant no.1’s claim   in  purported  capacity  of   ‘Secured  Financial Creditor’   has   been   rejected   way   back   in   the   year 2017 and the decision in this regard has not been called in question and therefore it is not open for the appellants to raise the same issue in 2020 by Civil Appeal No.3606 of 2020                                                             Page  6  of 43 filing   I.A.   No.62   of   2020.     The   NCLAT   has   also observed   that   the   appellants   have   not   lent   any money to the Corporate Debtor and the Corporate Debtor   did   not   owe   any   financial   debt   to   the appellants   except   the   pledge   of   shares   was   to   be executed.    Therefore, the  NCLT observed that  the appellants not having advanced any money to the Corporate Debtor as a financial debt would not be coming  within the purview of financial creditor  of the   Corporate   Debtor.     Making   above observations,   the   NCLAT   has   dismissed   the appeal. 2.5 Feeling   aggrieved   and   dissatisfied   with   the impugned   judgment   and   order   passed   by   the NCLAT   dismissing   the   appeal   and   confirming   the appeal   passed   by   the   Revenue   dismissing I.A.No.62   of   2020,   the   original   applicants   –   M/s Vistra   and   others   have   preferred   the   present appeal. 3. Shri Rakesh Dwivedi, learned Senior Advocate has appeared   on   behalf   of   the   appellant   in   C.A. Civil Appeal No.3606 of 2020                                                             Page  7  of 43 No.3606   of   2020   and   Shri   Shyam   Divan,   learned Senior   Advocate   has   appeared   on   behalf   of   the appellant   in   C.A.   No.6372­73   of   2021.     Shri Tushar   Mehta,   learned   Solicitor   General   has appeared on behalf of the respondent no.1 – CoC. 3.1 Learned   Senior   Counsel   appearing   on   behalf   of the appellants have vehemently submitted that in the   facts   and   circumstances   of   the   case   the NCLT/NCLAT   have   materially   erred   in   observing that   the   claim   made   by   the   appellant   no.1   as   a secured   financial   creditor   was   belated.     It   is submitted   on   behalf   of   the   appellants   that   both the   NCLT   as   well   as   NCLAT   have   not   properly appreciated   the   fact   that   it   was   a   continuing cause   of   action.     So,   it   was   a   case   of   continuing cause   of   action.     It   is   submitted   under   the   IBC that there is no limitation prescribed for objecting to the categorization of the creditors in a wrongful category. 3.2 It   is   submitted   that   the   ratio   of   the   limitation   is connected with the principle of cause of action. Civil Appeal No.3606 of 2020                                                             Page  8  of 43 3.3 It   is   submitted   that   it   is   a   case   of   continuous cause   of   action   as   resolution   professional,   CoC, Resolution   Applicant   and   the   Adjudicating Authority   are   all   required   to   consider   the   correct categorization of the claimants. 3.4 It   is   submitted   that   in   the   present   case,   the corporate   insolvency   resolution   process   (“CIRP”) commenced   on   24.07.2017   and   the   present resolution   plan   (which   as   per   the   Adjudicating Authority’s   order   dated   09.07.2020)   was submitted for voting by the CoC from 07.02.2020 to   11.02.2020;   which   was   only   approved   by   the Adjudicating Authority on 09.07.2020 i.e., almost 3   years   since   the   start   of   the   CIRP.     The Appellants   had   already   challenged   the   non­ inclusion of the Appellants as a financial secured creditor   in   the   CoC   on   11.02.2020,   which   was   5 months   before   the   resolution   plan   was   approved by   the   Adjudicating   Authority.     Therefore,   the question   of   delay   on   the   part   of   the   Appellants does   not   arise   and   neither   can   delay   be   agitated Civil Appeal No.3606 of 2020                                                             Page  9  of 43 by the Respondents since the CIRP process under the supervision of the Resolution Professional and CoC itself carried on for 3 years, which 3 years is well   beyond   the   timeline   of   330   days   as   set   out under   the   IBC.     Therefore,   the   CoC   and Resolution   Professional   cannot   justify   their   delay on one hand and then seek to erode the rights of the Appellants by relying on delay. 3.5 On merits learned counsel appearing on behalf of the   appellants   have   vehemently   submitted   that the   decisions   of   this   Court   in   the   case   of   Anuj Jain   Interim   Resolution   Professional   for Jaypee   Infratech   Limited   vs.   Axis   Bank Limited   etc.   etc. 1   and   Phoenix   ARC   Private Limited   vs.   Ketulbhai   Ramubhai   Patel, 2   are distinguishable and shall not be applicable to the facts of the case on hand.   3.6 It   is   submitted   that   there   is   creditor­debtor relationship   between   the   appellants   and   the 1 (2020) 8 SCC 401. 2 (2021) 2 SCC 799. Civil Appeal No.3606 of 2020                                                             Page  10   of  43 Amtek   Auto   Limited.     It   is   submitted   that   WLD and   Brassco   took   loans   from   the   appellant   nos.2 and 3 through appellant no.1 for the end use and ultimate benefit of the Corporate Debtor.  In order to   establish   a   direct   debtor­creditor   relationship, reliance   is   placed   on   the   Board   Resolution   of Amtek   Auto   dated   13.06.2016;   no   objection certificate   requested   by   Amtek   Auto   on 23.12.2015;   no   objection   certificate   requested   by Amtek   Auto   on   26.03.2016   from   IDBI;   No objection certificate issued by IDBI Bank to Vistra ITCL etc.  It is submitted that from the aforesaid it is   clear   that   Amtek   obtained   monies   from Appellant   Nos.2   &   3   when   it   was   in   financial distress, which fact the banks were aware of since the   reason   for   obtaining   these   loans   was   to ‘standardize’   Amtek’s   loan   account   with   the banks. 3.7 It   is   vehemently   submitted   that   the   pledge   of shares   constituted   as   financial   debt   under   the Civil Appeal No.3606 of 2020                                                             Page  11   of  43 IBC   is   defined   as   Security   Interest   under   Section 3(31) of the IBC. 4. Shri   Tushar   Mehta,   learned   Solicitor   General appearing   on   behalf   of   respondent   no.2   has vehemently submitted that the appellant had filed its   claim   with   the   Resolution   Professional   on 02.11.2017 which was rejected and the same was duly reflected in the list of creditors published on the   website   of   the   Corporate   Debtor.     It   is submitted   that   the   said   rejection   has   never   been challenged by the  appellant.    It is submitted that even   in   various   communications   exchanged,   the appellant   no.1   raised   no   challenge   to   non­ acceptance   of   its   claim   but   rather   put   forth   an absurd   request   to   the   Resolution   Professional   to ensure that the pledged shares are not to be dealt with   in   any   manner   without   the   prior   written consent of the appellant no.1.  It is submitted that therefore   the   appellant   on   11.02.2020   had   filed an   application   before   the   NCLT   that   too   not   in challenge   to   its   claim   rejection   but   for   seeking Civil Appeal No.3606 of 2020                                                             Page  12   of  43 admission   into   the   CoC.     It   is   submitted   that since   the   said   application   was   filed   belatedly   the same is rightly rejected by the NCLT and is rightly confirmed by the NCLAT. 4.1 Shri  Mehta,   learned  Solicitor   General  has  further submitted   that   the   issue   involved   in   the   present appeal   is   squarely   covered   by   this   Court   in   the case   of   Anuj   Jain   (supra)   and   Phoenix   ARC Private Limited (supra) .  It is submitted that the appellants   could   not   qualify   to   be   financial creditors of the Corporate Debtor.  It is submitted that   there   is   only   a   third­party   security   given   in form   of   pledged   shares   with   respect   to   the amounts   advanced   by   the   appellants   to   affiliates of   the   Corporate   Debtor.     Thus,   the   appellants cannot   be   considered   as   financial   creditor   of   the Corporate Debtor. 5. The issue and legal question are partly covered by two   decisions   of   this   Court   namely,   Anuj   Jain (supra)   and   Phoenix   ARC   Private   Limited (supra) .     We   will   first   examine   the   decisions   in Civil Appeal No.3606 of 2020                                                             Page  13   of  43 these two cases and then advert to the contention of   the   Appellant   No.   1   –   M/s   Vistra   ITCL   that these decisions are distinguishable from the facts of the instant case.  5.1 In   Anuj  Jain   (supra),   the   issue  was  whether   the lenders   of   Jaypee   Associates   Limited   (JAL),   the holding   company   of   Jaypee   Infratech   Limited (JIL),   the   Corporate   Debtor,   hold   the   status   of ‘financial   creditors’   of   JIL   within   the   meaning   of Section   5(7)   of   the   Insolvency   and   Bankruptcy Code,   2016 3   read   with   expression   ‘financial   debt’ as defined in Section  5(8) of the  Code. This issue had   arisen   as   JIL   had   mortgaged   certain   land with   the   creditors   of   JAL. 4   Highlighting   and expounding   the   unique   status   of   the   financial creditors   in   the   context   of   Corporate   Insolvency Resolution Process 5   under the Code, and that the legislature   has   assigned   them   a   specific   role   to 3 For short, Code. 4 The mortgage by JIL in favour of creditors of JAL were, in fact, set aside in terms of Section 43 of the Code, albeit this Court had opined on the legal issue on the assumption even if the mortgage was valid. 5 For short, CIRP. Civil Appeal No.3606 of 2020                                                             Page  14   of  43 ensure   that   the   Corporate   Debtor   is,   if   possible, revived, rejuvenated, and resuscitated, it was held that   the   financial   creditors   are   the   only stakeholders   who   would   be   obviously   concerned and   concomitant   to   the   resurgence   and restructuring   of   the   Corporate   Debtor.   A   secured creditor may only have an interest in realising the value   of   its   security   and,   therefore,   will   not   have stake   or   interest   in   Corporate   Debtor’s   revival   or equitable   liquidation,   while   a   financial   creditor, apart   from   looking   for   safeguards   of   its   own interests, will also be simultaneously interested in the   revival   and   growth   of   the   Corporate   Debtor. Therefore, a person only having a security interest in   the   assets   of   the   Corporate   Debtor,   even   if falling   in   the   description   of   ‘secured   creditor’   by virtue   of   collateral   security   extended   by   the Corporate   Debtor,   would   nevertheless   stand outside   the   sect   of   the   ‘financial   creditors’,   and consequently   outside   the   CoC   as   well.   The aforesaid decision is also based upon the meaning Civil Appeal No.3606 of 2020                                                             Page  15   of  43 assigned to the term ‘financial debt’ under Section 5(8)   of   the   Code,   which,   in   the   context   of   the present decision, need not be elaborated. 5.2 In   Phoenix   ARC   (supra),   the   Corporate   Debtor, namely   Doshion   Veolia   Water   Solutions   Private Limited   (Doshion   Veolia),   had   pledged   40,160 shares   of   Gondwana   Engineers   Limited   as   a security   to   L&T   Infrastructure   Finance   Company Limited   (L&T).   A   deed   of   undertaking   was   also executed   by   Doshion   Veolia   in   favour   of   L&T. However, the main and principal transaction  was between   L&T,   which   had   advanced   financial facility,   to   and   with   Doshion   Limited   of   Rs.40 crores,   pursuant   to   which   specific   agreements were executed. For clarity, we may state that L&T had   subsequently   assigned   the   debt   to   Phoenix ARC (P) Ltd., who were the appellants before this Court. 5.3 A   three   judges’   bench   of   this   Court   in   Phoenix ARC   (supra)   observed   that   the   pledge   agreement was   in   respect   of   40,160   shares   of   Doshion Civil Appeal No.3606 of 2020                                                             Page  16   of  43 Veolia,   which   were   pledged   to   L&T   as   security, thereby  restricting   the  liability   of   Doshion  Veolia, albeit ,   this   cannot   constitute   ‘financial   debt’   as defined in Section 5(8) of the Code and, therefore, the   appellant   would  not  be  a  financial  creditor  of the corporate debtor. 5.4 Phoenix   ARC   (supra)   also   refers   to   Chapter   VIII of the Indian Contract Act, 1872 which deals with the definition of ‘indemnity’ and ‘guarantee’ under Sections 124 and 126 therein. It was observed: " 25 .     As   is   clear   from   the   definition   a “contract   of   guarantee”   is   a   contract   to perform   the   promise,   or   discharge   the liability,   of   a   third   person   in   case   of   his default. The  present is  not a case  where the   corporate   debtor   has   entered   into   a contract   to   perform   the   promise,   or discharge the liability of borrower in case of   his   default.   The   pledge   agreement   is limited   to   pledge   40,160   shares   as security. The corporate debtor has never promised to discharge the liability of the borrower.   The   facility   agreement   under which   the   borrower   was   bound   by   the terms and conditions and containing his obligation   to   repay   the   loan   security   for performance   are   all   contained   in   the Civil Appeal No.3606 of 2020                                                             Page  17   of  43 facility   agreement.   A   contract   of guarantee   contains   a   guarantee   “to perform   the   promise   or   discharge   the liability   of   third   person   in   case   of   his default”. Thus, key words in Section 126 are contract “to perform the promise”, or “discharge   the   liability”,   of   a   third person.   Both   the   expressions   “perform the   promise”   or   “discharge   the   liability” relate to “a third person”. Reference   is   made   to   the   expression  ‘pledge’ as defined in Section 172 of the Contract Act and it has been held: “ 26 .  …..The   pledge   agreement  dated  10­ 1­2012   does   not   contain   any   contract that the corporate debtor has contracted to perform the promise, or discharge the liability of the third person…….  30.   The   words   “guarantee”   and “indemnity”   as   occurring   in   Section   5(8) (i)   has   not   been   defined   in   the   Code. Section   3   clause   (37)   of   the   Code provides   that   words   and   expressions used   but   not   defined   in   the   Code   but defined   in   the   Contract   Act,   1872   shall have the  meanings  respectively assigned to them.” Civil Appeal No.3606 of 2020                                                             Page  18   of  43 5.5 The   decision   in   Phoenix   ARC   (supra)   has   also relied   upon   and   reproduced   paragraphs   46­50.2 of   the   decision   in   Anuj   Jain   (supra)   (referred   to as   Jaypee   Infratech   Interim   Resolution Professional   v.   Axis   Bank   in   the   aforesaid judgment), and thereupon observes:   " 36 .   This   Court   held   that   a   person having   only   security   interest   over   the assets   of   corporate   debtor,   even   if falling   within   the   description   of “secured   creditor”   by   virtue   of collateral   security   extended   by   the corporate debtor, would not be covered by   the   financial   creditors   as   per definitions   contained   in   clauses   (7) and   (8)   of   Section   5.   What   has   been held   by   this   Court   as   noted   above   is fully   attracted   in   the   present   case where   corporate   debtor   has   only extended a security by pledging 40,160 shares   of   GEL.   The   appellant   at   best will   be   secured   debtor   qua   above security   but   shall   not   be   a   financial creditor  within  the meaning  of  Section 5 clauses (7) and (8). 37 .   Mr   Vishwanathan   tried   to distinguish the judgment of this Court in   Jaypee   Infratech   Ltd.   [Jaypee Civil Appeal No.3606 of 2020                                                             Page  19   of  43 Infratech   Ltd.   Interim   Resolution Professional   v.   Axis   Bank   Ltd.,   (2020) 8   SCC   401]   by   contending   that   the above   judgment   has   been   rendered   in the   specific   facts   scenario   which   does not   apply   to   the   present   case   at   all. Shri   Vishwanathan   submits   that in   Jaypee   Infratech   Ltd.   [Jaypee Infratech   Ltd.   Interim   Resolution Professional   v.   Axis   Bank   Ltd.,   (2020) 8   SCC   401]   corporate   debtor   had created mortgage for the loan obtained by the parent Company and no benefit of   such   loan   has   been   received   by   the corporate   debtor   whereas   in   the present   case   corporate   debtor   has been   the   direct   and   real   beneficiary   of the   loan   advanced   by   assignor   to   the parent   Company   of   the   corporate debtor.” 5.6 We   have   specifically   quoted   paragraph   37   in   the decision   of   Phoenix   ARC   (supra)   as   the   counsel for   the   appellant   therein,   had   also   argued   before us   to   distinguish   the   decisions   of   Anuj   Jain (supra)   and   Phoenix   ARC   (supra)   from   the instant   case,   on   the   ground   that   the   Short   Term Loan   Facilities   (STL   Facilities)   advanced   by   the Civil Appeal No.3606 of 2020                                                             Page  20   of  43 Appellant No. 1 ­ Vistra in the present case to the group companies of the Corporate Debtor – Amtek Auto   Limited   (Amtek)   i.e.,   Brassco   Engineering Limited   (Brassco)   and   WLD   Investments   Private Limited   (WLD)   vide   Facility   Agreement   dated 30.06.2016   (Facility   Agreement),   was   in   fact   for the end­use and benefit of the Corporate Debtor – Amtek.  The  said   reasoning   does  not   appeal   to   us for   the   reason   that   the   liability   to   repay   the   STL Facilities advanced to Brassco and WLD is that of the said companies, and that not of the Corporate Debtor ­ Amtek, even if the latter was, as per the terms   of   the   Facility   Agreement,   the   ultimate beneficiary   of   the   amount   disbursed   through   the STL   Facilities.   The   aforesaid   decisions   cannot   be distinguished   on   the   ground   that   the   loans   were not for the end use and benefit of JIL or Doshion Veolia.   The   Corporate   Debtor   –   Amtek   was   not liable   to   repay   the   loans   advanced   by   the predecessor­in­interest of the appellant ­Vistra, in respect of which there were detailed and separate Civil Appeal No.3606 of 2020                                                             Page  21   of  43 agreements executed by the lenders with Brassco and WLD. 6. It was submitted before us that the Amended and Restated   Pledge   Agreement   dated   5.07.2016 between   the   corporate   debtor   –   Amtek   and   the IL&FS   Trust   Company   Limited,   the   predecessor­ in­interest   of   the   Appellant   No.   1   ­   Vistra   (Pledge Agreement)   inter   alia   provides   that   the   Corporate Debtor ­ Amtek is the guarantor of the entire loan amount,   for   which   reliance   was   placed   upon clause   2.1.2   of   the   Pledge   Agreement.   This contention   is   liable   to   be   rejected,   for   the   Pledge Agreement   specifically   restricts   and   limits   the liability   of   the   Corporate   Debtor   to   the   extent   of the pledged shares  vide  clause 2.1.1, which reads as under:  “ 2.1.1 .­   Pursuant   to   the   Financing Documents   and   in   consideration   of   the Identified   Lenders   having   entered   into and/or   agreed   to   enter   into   the Financing  Documents  in  respect of  each of   the   Facilities,   the   Pledgor   covenants and   agrees   with   the   Identified   Lenders Civil Appeal No.3606 of 2020                                                             Page  22   of  43 that   it   shall   comply   with   the   provisions of   the   Financing   Documents   in   relation to  each of the  Facilities  and shall  repay, pay   and/or   discharge   the   Outstanding Amounts   in   relation   to   the   Identified Debt   in   accordance   with   the   terms   set out   herein   and   therein.   Provided   that the   Pledgor   shall   not   be   required   to pay  to any Finance Party any  amount in   excess   of   the   aggregate   amount realized by the Trustee pursuant to an enforcement   of   the   Security   Interest over the Pledged Shares in accordance with   the   terms   of   this   Pledge Agreement .” ( Emphasis supplied )  6.1 Similarly,   reliance   has   also   been   placed   by   the Corporate   Debtor   –   Amtek   on   certain communications   issued   by   the   IDBI   Bank,   the lead bank of the Joint Lenders Forum, which now constitutes   the   majority   of   the   CoC   of   the corporate debtor – Amtek, permitting the pledge of shares   etc.   We   observe   that   these communications   have   to   be   read   and   understood in   the   context   in   which   they   were   written.   It   was clear and understood by the financial creditors of Civil Appeal No.3606 of 2020                                                             Page  23   of  43 the   corporate   debtor   –   Amtek   that   the   corporate debtor   –   Amtek   is   not   to   bear   any   additional financial   liability   by   a   security   or   charge   of   its assets   for   the   STL   Facilities,   and   the   loans   were being   procured   and   taken   by   Brassco   and   WLD from   the   Appellant   Nos.   2   and   3,   namely,   KKR India Financial Services Limited and L&T Finance Limited.   It   was   stipulated   that   the   assets   of   the Corporate   Debtor   –   Amtek   would   not   be encumbered   in   anyway,   and   except   for   shares given   as   security,   and   the   burden   to repay/discharge   the   loan   was/is   upon   Brassco and   WLD.     IDBI   Bank   had   only   permitted   the corporate  debtor  –   Amtek   to   pledge  the   shares   in question,   and   to   this   extent,   they   did   not   have any objection.  However, there is another aspect of the matter. 7. Appellant   No.   1   ­   Vistra   is   a   secured   creditor   to the   extent   of   the   shares   pledged   to   it   by   the Civil Appeal No.3606 of 2020                                                             Page  24   of  43 Corporate  Debtor  ­   Amtek.  It   holds  the   first   right in   pledge   on   66.77%   shareholding   in   JMT   Auto Limited.   The   expression   ‘security   interest’   as defined in Section 3(31) of the Code states that it means right, title, interest or a claim to a property created   in   favour,   or   provided   for   a   secured creditor   by   a   transaction   which   secures   payment or   performance   of   an   obligation   and   includes, mortgage, charge, hypothecation, assignment and encumbrance,   or   any   other   agreement   or arrangement   for   securing   payment   or performance  of  any  obligation  of  any  person.   The person   is   whose   favour   the   security   interest   is created   need   not   be   the   creditor   who   avails   the credit facility, and can be a third person. Security interest   can   be   created   for   credit   facilities/loan advanced   to   another   person.   It   is   accepted   and admitted   that   the   Appellant   No.     1   –   Vistra   has security interest in the pledged shares. In order to examine   the   nature  of   the   said   interest,   we  must first understand what constitutes ‘pledge’ in law. Civil Appeal No.3606 of 2020                                                             Page  25   of  43 7.1 The   concept   of   ‘pledge’   has   been   elucidated   by this   Bench   in   PTC   India   Financial   Services Limited   v.   Venkateswarlu   Kari   and   Another , 6 with   reference   to   the   provisions   of   contract   of bailment   and   specific   provisions   concerning   the pledge,   a   subset   of   bailments,   in   the   following manner:  “18 .   As   per   Section   151,   a   bailee   is bound to take as much care of the goods bailed   to   him   as   a   man   of   ordinary prudence   would,   under   similar circumstances,   take   of   his   goods   of   the same   bulk,   quality   and   value   as   the goods   bailed.   Section   152   states   that   a bailee,   in   the   absence   of   a   special contract,   will   not   be   liable   for   any   loss, destruction, or deterioration of the bailed goods   if   he   acts   in   conformity   with Section   151.   As   per   Section   153,   a contract   for   bailment   is   voidable   at   the option of the bailor if the bailee does any act   with   regard   to   the   goods   bailed, inconsistent   with   the   conditions   of   the bailment. Section 154 lays down that the bailee   shall   be   liable   for   damage   arising from   unauthorised   use   of   the   bailed goods.   The   bailee,   with   the   consent   of 6 (2022) 9 SCC 704. Civil Appeal No.3606 of 2020                                                             Page  26   of  43 the bailor, can mix the goods bailed with his own goods, in which event, the bailor and   the   bailee   will   have   interest   in proportion   to   their   respective   shares   in the mixture. [ Section 155, Contract Act.] However,   if   the   bailee,   without   the bailor's   consent,   mixes   the   bailed   goods with   his   own,   and   the   goods   can   be separated or divided, the property in the goods   remain   with   the   parties respectively. [ Section 156, Contract Act.] Further,   the   bailee   is   bound   to   bear   the expense   of   separation   or   division   of   the goods,   as   well   as   any   damage   arising from   the   mixture.   Section   157   provides that   when   the   goods   are   so   mixed without   the   bailor's   consent   and   cannot be   separated,   the   bailor   is   liable   to   be compensated, and the bailee is liable for the loss. 19 .   Under Section 160, the bailee has to return   or   deliver,   as   per   the   bailor's directions,   the   goods,   without   demand, as  soon   as  the   time  for  which  they  were bailed   has   expired   or   the   purpose   for which   they   were   bailed   has   been accomplished.   Section   161   states   that   if there   is   a   default   by   the   bailee   and   the goods   are   not   returned,   delivered,   or tendered at the proper time, the bailee is responsible   to   the   bailor   for   any   loss, destruction, or deterioration of the goods from   that   time.   As   per   Section   163,   in Civil Appeal No.3606 of 2020                                                             Page  27   of  43 the   absence   of   any   contract   to   the contrary, the bailee is bound to deliver to the   bailor,   or   in   accordance   with   his directions,   any   increase   or   profit   that may accrue from the goods bailed. 20 .   Section   172   of   the   Contract   Act   is reproduced as under: “172.   “Pledge”,   “pawnor”   and   “pawnee” defined.—The   bailment   of   goods   as security   for   payment   of   a   debt   or   the performance   of   the   promise,   is   called   a “pledge”. The bailor is in this case called the   “pawnor”.   The   bailee   is   called   the “pawnee”.” As   per   Section   172,   creating   a   valid pledge   requires   delivery   of   the possession of goods by the pawnor to the pawnee   by   way   of   security   upon   the promise   of   repayment   of   a   debt   or   the performance   of   a   promise,   thereby, creating   an   estate   that   vests   with   the pawnee. 22 .   As   per   Section   176,   when   a   pawnor makes   a   default   in   payment   of   debt   or performance   of   a   promise,   the   pawnee may   bring   a   suit   against   the   pawnor upon   such   debt   or   promise   and   retain the   goods   pledged   as   collateral   security, or   he   may   sell   the   goods   pledged   upon giving   the   pawnor   reasonable   notice   of the   sale.   If   the   pledged   goods   are   sold, Civil Appeal No.3606 of 2020                                                             Page  28   of  43 and   the   proceeds   of   such   sale   are   less than   the   amount   due   in   respect   of   the debt or promise, the pawnor is still liable to   pay   the   balance   amount   to   the pawnee.   If   the   proceeds   of   such   sale exceed  the  amount due, the  pawnee  will be   liable   to   pay   the   surplus   to   the pawnor. 23 .   Section   177   gives   statutory   right   to the pawnor, who is at default in payment of   the   debt   or   performance   of   the promise, to redeem the pledged goods at any   time   before   “actual   sale”   by   the pawnee.   However,   in   such   cases,   the pawnor   must   pay   in   addition   the expenses   that   have   arisen   from   his default.   Section   179   states   that   the limited interest that a pawnor has in the goods can be validly pledged.” 7.2 The   law   of   pledge   contemplates   special   rights   for the pawnee in the goods pledged, i.e., the right to possession of the security, and in case of default, the   right   to   bring   a   suit   against   the   pawnor,   as well   as   the   right   to   sell   the   goods   after   giving reasonable   notice   to   the   pawnor.   The   general rights or ownership rights in the property remain with   the   pawnor,   and   wholly   reverts   to   him   on Civil Appeal No.3606 of 2020                                                             Page  29   of  43 discharge   of   the   debt   or   performance   of   the promise.   In   other   words,   the   right   to   property vests in the pawnee only as far as it is necessary to   secure   the   debt.   We   need   not   refer   to   other portions of the said judgment which relate to right of redemption till ‘actual sale’, etc. 8. In   light   of   the   aforesaid   exposition,   the   second issue   which   arises   for   consideration   is   whether the resolution plan can dilute, negate, or override the pledge agreement because a resolution plan to this   effect   has   been   approved   by   the   CoC. Revisiting   this   issue   is   important,   as   Anuj   Jain (supra)   had   interpreted   the   provisions   as   they existed prior to substitutions of several provisions of   the   Code   by   Act   No.   26   of   2018   with retrospective effect from 6.06.2018 and Act No. 26 of 2019 with effect from 16.08.2019. In particular, we   would   like   to   make   reference   to   the   amended Section   30(2)   of   the   Code,   which   post   the substitution   by   Act   No.   26   of   2019,   reads   as under: Civil Appeal No.3606 of 2020                                                             Page  30   of  43 “ 30. Submission of Resolution plan.  — (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   payment   of   other   debts   of   the corporate debtor; (b)   provides   for   the   payment   of   debts   of operational   creditors   in   such   manner   as may   be   specified   by   the   Board   which shall not be less than— (i)   the   amount   to   be   paid   to   such creditors   in   the   event   of   a   liquidation   of the   corporate   debtor   under   Section   53; or (ii)   the   amount   that   would   have   been paid   to   such   creditors,   if   the   amount   to be  distributed  under   the   resolution  plan had been distributed in accordance with the order of priority in sub­section (1) of Section 53, whichever is higher, and provides for the payment   of   debts   of   financial   creditors, who   do   not   vote   in   favour   of   the resolution plan,  in such manner as may be   specified   by   the   Board,   which   shall not   be   less   than   the   amount   to   be   paid to   such   creditors   in   accordance   with sub­section (1) of Section 53 in the event of a liquidation of the corporate debtor. Civil Appeal No.3606 of 2020                                                             Page  31   of  43 Explanation   1.—For   the   removal   of doubts,   it   is   hereby   clarified   that   a distribution   in   accordance   with   the provisions of this clause shall be fair and equitable to such creditors. Explanation   2.—For the purposes of this clause, it is hereby declared that on and from   the   date   of   commencement   of   the Insolvency   and   Bankruptcy   Code (Amendment)   Act,   2019,   the   provisions of   this   clause   shall   also   apply   to   the corporate   insolvency   resolution   process of a corporate debtor— (i)   where   a  resolution   plan   has   not  been approved or rejected by the Adjudicating Authority; (ii)   where   an   appeal   has   been   preferred under   Section   61   or   Section   62   or   such an   appeal   is   not   time   barred   under   any provision   of   law   for   the   time   being   in force; or (iii)   where   a   legal   proceeding   has   been initiated   in   any   court   against   the decision of the Adjudicating Authority in respect of a resolution plan; (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; Civil Appeal No.3606 of 2020                                                             Page  32   of  43 (f)   conforms   to   such   other   requirements as may be specified by the Board. Explanation.—For the purposes of clause (e),   if   any   approval   of   shareholders   is required under the Companies Act, 2013 (18 of 2013) or any other law for the time being   in   force   for   the   implementation   of actions   under   the   resolution   plan,   such approval   shall   be   deemed   to   have   been given and it shall not be a contravention of that Act or law.” 8.1 The amendment introduced by Act No. 26 of 2019 ensures   that   the   operational   creditors   under   the resolution   plan   should   be   paid   the   amount equivalent   to   the   amount   which   they   would   have been entitled to, in the event of liquidation of the Corporate Debtor under Section 53 of the Code. In other   words,   the   amount   payable   under   the resolution plan to the operational creditors should not   be   less   than   the   amount   payable   to   them under   Section   53   of   the   Code,   in   the   event   of liquidation of the Corporate Debtor. The amended provision also provides that the financial creditors who   have   not   voted   in   favour   of   the   resolution Civil Appeal No.3606 of 2020                                                             Page  33   of  43 plan shall be paid not less than the amount which would   be   paid   to   them   in   accordance   with   sub­ section (1) to Section 53 of the Code, in the event of liquidation of the corporate debtor. Explanation (1)   to   clause   (b)   of   the   30(2)   of   the   Code,   for   the removal   of   doubts,   states   and   clarifies   that   the distribution   in   accordance   with   this   clause   shall be fair and equitable to such creditors.  8.2 It   is   also   the   mandate   of   Section   31   of   the   Code 7 that the adjudicating authority should be satisfied that the resolution plan, as approved by the  CoC under sub­section (4) of Section 30 meets with the requirement   as   referred   to   in   sub­section   (2)   of Section 30. Only  then, the adjudicating  authority shall   approve   the   resolution   plan,   which   shall 7 31 . Approval of resolution plan.— (1) If the Adjudicating Authority is satisfied that the resolution plan as approved by the committee of creditors under sub-section (4) of Section 30 meets the requirements as referred to in sub-section (2) of Section 30, it shall by order approve the resolution plan which shall be binding on the corporate debtor and its employees, members, creditors, including the Central Government, any State Government or any local authority to whom a debt in respect of the payment of dues arising under any law for the time being in force, such as authorities to whom statutory dues are owed, guarantors and other stakeholders involved in the resolution plan: Provided that the Adjudicating Authority shall, before passing an order for approval of resolution plan under this sub-section, satisfy that the resolution plan has provisions for its effective implementation. Civil Appeal No.3606 of 2020                                                             Page  34   of  43 then   be   binding   on   the   Corporate   Debtor   and   its employees,   members,   creditors,   guarantors   and other stakeholders involved in the resolution plan. 8.3 Section   30(2)(e)   also   requires   the   resolution professional   to   examine   each   resolution   plan received by him/her and confirm that it does not contravene   any   provisions   of   law   for   the   time being   in   force.   Thus,   the   amended   Section   30(2) read  with   Section   31   of  the   Code,   enunciates   the manner   in   which   the   interests   of   the   creditors who   are   not   included   in   the   CoC   i.e.,   the operational   creditors   and   the   financial   creditors who   have   not   voted   in   favour   of   the   resolution plan, must be protected in the resolution plan by the   resolution   professional   and   the   adjudicating authority. 8.4 It   is   in   this   context   that   the   Appellant   No.   1   ­ Vistra   submits   that   the   resolution   plan   in question   does   not   meet   the   requirements   of   the Code, as it extinguishes and vaporises the pledge created   in   favour   of   the   Appellant   No.   1   –   Vistra, Civil Appeal No.3606 of 2020                                                             Page  35   of  43 and   thereby,   Appellant   No.   1   –   Vistra,   a   secured creditor,  viz , the pledged shares, is left remediless and   worse   off   than   the   dissenting   financial creditors, or even the operational creditors. 8.5 The   difficulty   which   arises   in   the   present   case   is that,   in   terms   of   the   decision   of   this   Court   in Anuj   Jain   (supra)   and   Phoenix   ARC   (supra), Appellant   No.   1   ­   Vistra   is   to   be   treated   as   a secured   creditor,   but   would   not   fall   under   the category   of   financial   creditors   or   operational creditors.   Therefore,   they   would   be   denied   the benefit of the amendments to Section 30(2) of the Code   made   vide   Act   No.   26   of   2019,   or   for   that matter   Act   No.   26   of   2018.   Consequently,   a   very odd   and   a   peculiar   situation   is   created   where   a secured   creditor   is   denied   the   benefit   of   the secured interest i.e., the right to exercise the sale of   the   secured   interest,   yet   not   be   treated   as either   a   financial   creditor   or   an   operational creditor.   In   terms   of   Section   52   of   the   Code,   a secured   creditor   in   liquidation   proceedings   has Civil Appeal No.3606 of 2020                                                             Page  36   of  43 the   right   to   relinquish   its   security   interest   to   the liquidation   estate   and   receive   proceeds   from   the sale   of   assets   by   the   liquidator   in   the   manner specified   under   Section   53   of   the   Code.   The second   option   given   to   the   secured   creditor   is   to realise   the   security   interest   in   the   manner specified   in   aforesaid   Section.   Rule   21­A   of   the Insolvency   and   Bankruptcy   Board   of   India (Liquidation   Process)   Regulations,   2016 8   deals with   the   presumption   of   security   interest,   which we  need  not   elaborate  for  the  present   decision.   If the   secured   creditor   relinquishes   the   security interest,   it   is   then   entitled   to   priority   in   payment under clause (b) to sub­section (1) to Section 53 of the Code. The debts owed to the secured creditor in   such   event,   rank   pari   passu   with   the workmen’s   dues   for   the   period   24   months preceding the liquidation commencement date. As per Section 52(9) of the Code, where the proceeds on realisation of  secured assets are not adequate 8 For short, Liquidation Process Regulations. Civil Appeal No.3606 of 2020                                                             Page  37   of  43 to   repay   the   debts   due   to   the   secured   creditors who   have   exercised   the   option   to   realise   the security interest, the unpaid dues of such secured creditors are to be paid by the liquidator in terms of clause (e) of sub­section (1) of Section 53 of the Code. 9. Thus,   we   are   presented   with   a   difficult   situation, wherein,   Appellant   No.1   –   Vistra,   a   secured creditor,  is being  denied the  rights  under   Section 52 as well as Section 53 of the Code in respect of the   pledged   shares,   whereas,   the   intent   of   the amended Section 30(2) read with Section 31 of the Code is too contrary, as it recognises and protects the   interests   of   other   creditors   who   are   outside the purview of the CoC. To our mind, the answer to this tricky problem is two­fold. First is to treat the  secured creditor  as a  financial  creditor  of  the Corporate   Debtor   to   the   extent   of   the   estimated value   of   the   pledged   share   on   the   date   of commencement of the CIRP. This would make it a member   of   the   CoC   and   give   it   voting   rights, Civil Appeal No.3606 of 2020                                                             Page  38   of  43 equivalent   to   the   estimated   value   of   the   pledged shares.   However,   this   may   require   re­ consideration   of   the   dictum   and   ratio   of   Anuj Jain   (supra)   and   Phoenix   ARC   (supra) ,   which would   entail   reference   to   a   larger   bench.     In   the context of the present case, the said solution may not   be   viable   as   the   resolution   plan   has   already been   approved   by   the   CoC   without   Appellant   No. 1 ­ Vistra being a member of the CoC.   Therefore, we   would   opt   for   the   second   option.   The   second option is to treat the Appellant No. 1 – Vistra as a secured creditor  in terms of Section 52 read with Section   53   of   the   Code.   In   other   words,   we   give the option to the successful resolution applicant – DVI   (Deccan   Value   Investors)   to   treat   the Appellant No.1 – Vistra as a secured creditor, who will   be   entitled   to   retain   the   security   interest   in the   pledged   shares,   and   in   terms   thereof,   would be   entitled   to   retain   the   security  proceeds   on   the sale   of   the   said   pledged   shares   under   Section   52 of the Code read with Rule 21­A of the Liquidation Civil Appeal No.3606 of 2020                                                             Page  39   of  43 Process   Regulations.   The   second   recourse available, would be almost equivalent in monetary terms   for   the   Appellant   No.   1   ­   Vistra,   who   is treated   it   as   a   secured   creditor   and   is   held entitled to all rights and obligations as applicable to  a  secured creditor   under   Section  52 and  53 of the   Code.   This   to   our   mind   would   be   a   fair   and just   solution   to   the   legal   conundrum   and   issue highlighted before us. 9.1 We wish to clarify  that the directions given by us would   not   be   a   ground   for   the   successful resolution   applicant   –   DVI   to   withdraw   the resolution plan  which has  already   been  approved by   the   NCLAT   and   by   us.   The   reason   is   simple. Any   resolution   plan   must   meet   with   the requirements/provisions   of   the   Code   and   any provisions of law for the time being in force. What we   have   directed   and   the   option   given   by   us ensures   that   the   resolution   plan   meets   the mandate   of   the   Code   and   does   not   violate   the rights   given   to   the   secured   creditor,   who   cannot Civil Appeal No.3606 of 2020                                                             Page  40   of  43 be   treated   as   worse   off/inferior   in   its   claim   and rights,   viz , an operational creditor or a dissenting financial creditor. 10. In the end, we must meet the argument raised by the   Respondent   No.   1   –   Dinkar Venkatasubramanian,   resolution   professional   for the   Corporate   Debtor   –   Amtek   and   the Respondent   No.   2   –   the   CoC   of   the   Corporate Debtor   –   Amtek,   that   the   present   plea   of   the Appellant No.1 – Vistra to be treated as a financial creditor   of   the   Corporate   Debtor   ­   Amtek   should be dismissed on the grounds of delay, laches and acquiescence.   The   submission   is   that   the Appellant   No.   1   ­   Vistra   had   not   objected   to   the resolution   plan   submitted   by   the   erstwhile resolution applicant ­ LHG and, as a   sequitur , its non­classification   as   a   financial   creditor   in   the CoC of the Corporate Debtor ­ Amtek. Though this argument had appealed and had weighed with the NCLAT,   in   our   opinion   is   untenable   since   the resolution  plan  submitted by   erstwhile  resolution Civil Appeal No.3606 of 2020                                                             Page  41   of  43 applicant   ­   LHG   did   not   in   any   way   affect   the rights  or   interests  of  the  Appellant   No.  1  –  Vistra as   a   secured   creditor   in   respect   of   the   pledged shares.   Appellant   No.   1   –   Vistra   has   elaborately explained that LHG etc. were in negotiations with them  so as to  redeem  the pledge and acquire the shares.  11. In   view   of   our   aforesaid   findings,   the   impugned judgment   of   the   NCLAT   affirming   the   view   taken by   the   NCLT   is   partly   modified   in   terms   of   our directions   holding   that   appellant   no.1   –   M/s. Vistra   ITCL   (India)   Limited   would   be   treated   as   a secured   creditor,   who   would   be   entitled   to   all rights   and   obligations   as   applicable   to   a   secured creditor   in   terms   of   Sections   52   and   53   of   the Code,   and   in   accordance   with   the   pledge agreement dated 05.07.2016.   Civil Appeal No.3606 of 2020                                                             Page  42   of  43 Present   appeal   is   disposed   of   in   the   above   terms without any order as to costs.                                                              ……………………………J.              (M. R. SHAH) ……………………………J.                                 (SANJIV KHANNA) New Delhi,  May 4, 2023. Civil Appeal No.3606 of 2020                                                             Page  43   of  43