/2023 INSC 0418/ REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO. 7121 OF 2022 M. Suresh Kumar Reddy   …Appellant versus Canara Bank & Ors.                   ...Respondents J  U  D  G  M  E  N  T ABHAY S. OKA, J . FACTUAL ASPECTS 1. The   respondent­Bank   filed   an   application   under Section 7 of the Insolvency and Bankruptcy Code, 2016 (for short,   ‘the   IB   Code’)   before   the   National   Company   Law Tribunal, Hyderabad, Telangana.   The said application was filed   against   a   Corporate   Debtor   M/s   Kranthi   Edifice   Pvt. Ltd.   The   present   appellant   claims   to   be   a   suspended Director   of   the   Corporate   Debtor.     National   Company   Law Civil Appeal No. 7121 OF 2022 Page 1 of 23 Tribunal   (for   short,   ‘NCLT’),   by   an   Order   dated   27 th   June 2022,   admitted   the   application   filed   by   the   respondent­ Bank and  declared a moratorium  for  the  purposes referred in Section 14 of the IB Code.   The appellant claiming to be an   aggrieved   person   preferred   an   appeal   against   the   said Order before the National Company Law Appellate Tribunal (for  short,  ‘NCLAT’).   By  the   impugned  judgment  dated  5th August 2022, NCLAT has dismissed the appeal.  2. The first respondent, Canara Bank is the successor of Syndicate Bank, which made application under Section 7 of the IB Code to NCLT.   Syndicate Bank was merged into the first   respondent­Canara   Bank.     A   letter   of   sanction   dated 2 nd   April   2016   was   issued   by   Syndicate   Bank   by   which credit facilities were sanctioned to the Corporate Debtor for one­year   valid   up   to   28 th   February   2017.   A   Secured Overdraft   Facility   of   Rs.   12   crores   was   granted   by   the Syndicate   Bank,   apart   from   sanctioning   the   Bank Guarantee   limit   of   Rs.   110   crores.   Thus,   the   facilities granted   by   the   Syndicate   Bank   to   the   Corporate   Debtor were   fund­based   (Overdraft   Facility)   and   non­fund­based (Bank Guarantees).  Civil Appeal No. 7121 OF 2022 Page 2 of 23 3. In the application under Section 7 of the IB Code, the Syndicate Bank stated that as on 30 th   November 2019, the liability of the corporate debtor under the Secured Overdraft Facility   was   Rs.74,52,87,564.93.     The   liability   of   the Corporate   Debtor   towards   outstanding   Bank   Guarantees was Rs.19,16,20,100. 4. On 21 st   October 2022, this Court while issuing notice, recorded   a   statement   of   the   learned   senior   counsel appearing   for   the   appellant   that   a   proposal   for   settlement under   a   One­Time   Settlement   Scheme   has   been   submitted to the first respondent­Bank and a sum  of Rs.6 crores has been deposited with the first respondent­Bank.  Eventually, the said proposal was turned down by the first respondent­ Bank.     Therefore,   the   present   appeal   was   taken   up   for hearing.  SUBMISSIONS 5. The   learned   Senior   Counsel   appearing   for   the appellant submitted that repeated efforts were made to have one­time   settlement   of   the   dues   payable   to   the   first respondent.     But  the   said  request  was   not   acceded  to.    He Civil Appeal No. 7121 OF 2022 Page 3 of 23 relied upon a decision of this Court in the case of  Vidarbha Industries   Power   Limited   v.   Axis   Bank   Limited 1 .     He submitted   that   even   assuming   that   the   existence   of financial   debt   and   default   on   the   part   of   the   Corporate Debtor   was   established,   the   NCLT   was   not   under   an obligation   to   admit   the   application   under   Section   7.     For good   reasons,   NCLT   could   have   refused   to   admit   the application   under   Section   7   of   the   IB   Code.     He   also   fairly pointed out the Order dated 22 nd  September 2022 passed by this   Court   in   a   Review   Petition   seeking   a   review   of   the decision in the case of  Vidarbha Industries 1 . 6. He   invited   our   attention   to   the   correspondence between   the   Government   of   Telangana   and   the   Syndicate Bank.   There   were   contracts   granted   by   the   Telangana Government   to   the   Corporate   Debtor.     He   invited   our attention to a letter dated 5 th   November 2018 addressed by the   Executive   Engineer   on   behalf   of   the   Government   of Telangana   requesting   the   Bank   to   extend   the   Bank Guarantees   furnished   by   the   said   Bank   on   the   request   of the   Corporate   Debtor.     Similarly,   by   a   letter   dated   7 th August   2019,   the   Government   of   Telangana   requested   the Syndicate   Bank   to   extend   29   Bank   Guarantees   mentioned 1 2022 (8) SCC 352 Civil Appeal No. 7121 OF 2022 Page 4 of 23 in the said letter.  He pointed out that the Corporate Debtor addressed   a   letter   to   the   Bank   on   9 th   January   2020   by which a request was made to extend the Bank Guarantees. He   also   invited   the   attention   of   the   Court   to   a   letter   dated 8 th   January   2020   addressed   by   the   Government   of Telangana   to   the   Bank   requesting   the   Bank   to   extend   the seven   Bank   Guarantees   mentioned   therein.     He   submitted that   notwithstanding   the   requests   made   by   the   State Government,   Syndicate   Bank   did   not   extend   the   Bank Guarantees.     Thus,   in   a   sense,   the   failure   of   the   Bank   to extend the Bank Guarantees forced the Corporate Debtor to commit default. He submitted that the Bank is responsible for   triggering   the   default.     The   learned   counsel   invited   our attention to the interim  order  dated 24 th   April 2020 passed by the learned Single Judge of the Telangana High Court by which the first respondent­Bank was restrained from taking coercive   steps   pursuant   to   letters   of   invocation   of   Bank Guarantees including handing over of Demand Drafts to the State Government.  He urged that in the teeth of this order, NCLT   ought   not   to   have   admitted   the   application   under Section 7. 7. Learned   counsel   appearing   for   the   first   respondent­ Bank   firstly   pointed   out   that   the   decision   in   the   case   of Civil Appeal No. 7121 OF 2022 Page 5 of 23 Vidarbha Industries 1  is in peculiar facts of that case, as is explained by the same Bench while disposing of the Review Petition.  He submitted that the decision of this Court in the case   of   E.S.   Krishnamurthy   and   others   v.   Bharath   Hi­ Tecch  Builders  Private  Limited 2   still holds the field.   He, therefore,   submitted   that   once   NCLT   is   satisfied   that   there is a financial debt and a default has occurred, it is bound to admit   an   application   under   Section   7.     He   submitted   that the   request   made   by  the   Corporate   Debtor   for  extension   of the   Bank   Guarantees   was   specifically   rejected   as communicated by the first respondent by a letter dated 18 th January   2021   addressed   to   the   Corporate   Debtor.   He would,   therefore,   submit   that   there   is   no   error   committed by NCLT in admitting application under Section 7. OUR VIEW 8. We   have   given   careful   consideration   to   the submissions.     This   Court   in   the   case   of   Innoventive Industries   Limited   v.   ICICI   Bank   and   Another 3   has explained the scope of Section 7.  Paragraph nos.28 to 30 of the said decision read thus:­ 2 ( 2022) 3 SCC 161 3 ( 2018) 1 SCC 407 Civil Appeal No. 7121 OF 2022 Page 6 of 23 “28.   When   it   comes   to   a   financial creditor triggering the process, Section 7   becomes   relevant.   Under   the Explanation   to   Section   7(1),   a   default is   in   respect   of   a   financial   debt   owed to   any   financial   creditor   of   the corporate   debtor   —   it   need   not   be   a debt   owed   to   the   applicant   financial creditor.   Under   Section   7(2),   an application   is   to   be   made   under   sub­ section   (1)   in   such   form   and   manner as is prescribed, which takes us to the Insolvency   and   Bankruptcy (Application   to   Adjudicating   Authority) Rules,   2016.   Under   Rule   4,   the application   is   made   by   a   financial creditor   in   Form   1   accompanied   by documents   and   records   required therein. Form 1 is a detailed form in 5 parts, which requires particulars of the applicant   in   Part   I,   particulars   of   the corporate debtor  in  Part II,  particulars of   the   proposed   interim   resolution professional   in   Part   III,   particulars   of the   financial   debt   in   Part   IV   and documents,   records   and   evidence   of default in Part V. Under Rule 4(3), the applicant   is   to   dispatch   a   copy   of   the application   filed   with   the   adjudicating authority   by   registered   post   or   speed post   to   the   registered   office   of   the corporate   debtor.   The   speed,   within Civil Appeal No. 7121 OF 2022 Page 7 of 23 which   the   adjudicating   authority   is   to ascertain   the   existence   of   a   default from   the   records   of   the   information utility   or   on   the   basis   of   evidence furnished   by   the   financial   creditor,   is important.   This   it   must   do   within   14 days of the receipt of the application. It is   at   the   stage   of   Section   7(5),   where the   adjudicating   authority   is   to   be satisfied   that   a   default   has   occurred, that the corporate debtor is entitled to point   out   that   a   default   has   not occurred   in   the   sense   that   the   “debt”, which   may   also   include   a   disputed claim,   is   not   due.   A   debt   may   not   be due if it is not payable in law or in fact. The   moment   the   adjudicating authority   is   satisfied   that   a   default has   occurred,   the   application   must be  admitted unless it is incomplete, in   which   case   it   may   give   notice   to the   applicant   to   rectify   the   defect within   7   days   of   receipt   of   a   notice from   the   adjudicating   authority. Under sub­section (7), the adjudicating authority   shall   then   communicate   the order   passed   to   the   financial   creditor and   corporate   debtor   within   7   days   of admission   or   rejection   of   such application, as the case may be. 29.   The scheme of Section 7 stands in contrast   with   the   scheme   under Civil Appeal No. 7121 OF 2022 Page 8 of 23 Section   8   where   an   operational creditor   is,   on   the   occurrence   of   a default, to first deliver a demand notice of   the   unpaid   debt   to   the   operational debtor   in   the   manner   provided   in Section 8(1) of the Code. Under Section 8(2), the corporate debtor can, within a period   of   10   days   of   receipt   of   the demand   notice   or   copy   of   the   invoice mentioned   in   sub­section   (1),   bring   to the   notice   of   the   operational   creditor the existence of a dispute or the record of the pendency of a suit or arbitration proceedings, which is pre­existing—i.e. before   such   notice   or   invoice   was received   by   the   corporate   debtor.   The moment   there   is   existence   of   such   a dispute,   the   operational   creditor   gets out of the clutches of the Code. 30.   On   the   other   hand,   as   we   have seen,   in   the   case   of   a   corporate debtor   who   commits   a   default   of   a financial   debt,   the   adjudicating authority   has   merely   to   see   the records of the information utility or other   evidence   produced   by   the financial   creditor   to   satisfy   itself that   a   default   has   occurred.   It   is   of no   matter   that   the   debt   is   disputed so   long   as   the   debt   is   “due”   i.e. payable   unless   interdicted   by   some law   or   has   not   yet   become   due   in Civil Appeal No. 7121 OF 2022 Page 9 of 23 the sense that  it  is  payable at some future   date.   It   is   only   when   this   is proved   to   the   satisfaction   of   the adjudicating   authority   that   the adjudicating authority may reject an application and not otherwise.” (emphasis added) 9. The view taken in the case of  Innoventive   Industries 3 has   been   followed   by   this   Court   in   the   case   of   E.S. Krishnamurthy   and   others 2 .     Paragraph   nos.32   to   34   of the said decision read thus:  32. In   Innoventive   industries   [ Innoventive   Industries Ltd.   v.   I CICI   Bank ,   (2018)   1   SCC   407, paras   28   and   30   :   (2018)   1   SCC   (Civ) 356],  a two­Judge Bench of this Court has  explained  the  ambit  of  Section  7 IBC,   and   held   that   the   adjudicating authority   only   has   to   determine whether   a  “default”   has  occurred   i.e. whether   the   “debt”   (which   may   still be   disputed)   was   due   and   remained unpaid.   If   the   adjudicating   authority is of the opinion that a “default” has occurred,   it   has   to   admit   the application   unless   it   is   incomplete. Speaking through Rohinton F. Nariman, Civil Appeal No. 7121 OF 2022 Page 10 of 23 J.,   the   Court   has   observed:   (SCC   pp. 438­39, paras 28 & 30) “ 28 .   When   it   comes   to   a   financial creditor   triggering   the   process, Section 7 becomes relevant. Under the   Explanation   to   Section   7(1),   a default   is   in   respect   of   a   financial debt   owed   to   [Ed.   :   The   word between   two   asterisks   has   been emphasised   in   original.]   any   [Ed .   : The   word   between   two   asterisks has   been   emphasised   in   original.] financial   creditor   of   the   corporate debtor   —   it   need   not   be   a   debt owed   to   the   applicant   financial creditor.   Under   Section   7(2),   an application   is   to   be   made   under sub­section   (1)   in   such   form   and manner   as   is   prescribed,   which takes   us   to   the   Insolvency   and Bankruptcy   (Application   to Adjudicating   Authority)   Rules, 2016.   Under   Rule   4,   the application   is   made   by   a   financial creditor   in   Form   1   accompanied by   documents   and   records required   therein.   Form   1   is   a detailed   form   in   5   parts,   which requires   particulars   of   the applicant   in   Part   I,   particulars   of the   corporate   debtor   in   Part   II, Civil Appeal No. 7121 OF 2022 Page 11 of 23 particulars of the proposed interim resolution   professional   in   Part   III, particulars of the financial debt in Part   IV   and   documents,   records and   evidence   of   default   in   Part   V. Under   Rule   4(3),   the   applicant   is to   dispatch   a   copy   of   the application   filed   with   the adjudicating   authority   by registered   post   or   speed   post   to the   registered   office   of   the corporate   debtor.   The   speed, within   which   the   adjudicating authority   is   to   ascertain   the existence   of   a   default   from   the records   of   the   information   utility or   on   the   basis   of   evidence furnished by the financial creditor, is   important.   This   it   must   do within 14 days of the receipt of the application.   It   is   at   the   stage   of Section   7(5),   where   the adjudicating   authority   is   to   be satisfied   that   a   default   has occurred,   that   the   corporate   debtor is   entitled   to   point   out   that   a default   has   not   occurred   in   the sense   that   the   “debt”,   which   may also   include   a   disputed   claim,   is not due. A debt may not be due if it is not payable in law or in fact. The moment   the   adjudicating   authority Civil Appeal No. 7121 OF 2022 Page 12 of 23 is   satisfied   that   a   default   has occurred,   the   application   must   be admitted unless it is incomplete, in which case it may give notice to the applicant   to   rectify   the   defect within 7 days of receipt of a notice from   the   adjudicating   authority . Under   sub­section   (7),   the adjudicating   authority   shall   then communicate   the   order   passed   to the   financial   creditor   and corporate   debtor   within   7   days   of admission   or   rejection   of   such application, as the case may be. *           *          * 30.   On   the   other   hand,   as   we have   seen,   in   the   case   of   a corporate   debtor   who   commits a   default   of   a   financial   debt, the   adjudicating   authority   has merely to see the records of the information   utility   or   other evidence   produced   by   the financial   creditor   to   satisfy itself   that   a   default   has occurred. It is of no matter that the   debt   is   disputed   so   long   as the   debt   is   “due”   i.e.   payable unless   interdicted   by   some   law Civil Appeal No. 7121 OF 2022 Page 13 of 23 or   has   not   yet   become   due   in the   sense   that   it   is   payable   at some   future   date.   It   is   only when   this   is   proved   to   the satisfaction of the adjudicating authority that the adjudicating authority   may   reject   an application and not otherwise . ” 33.   In   the   present   case,   the adjudicating authority noted that it had listed   the   petition   for   admission   on diverse   dates   and   had   adjourned   it, inter alia, to allow the parties to explore the   possibility   of   a   settlement. Evidently,   no   settlement   was   arrived   at by   all   the   original   petitioners   who   had instituted   the   proceedings.   The adjudicating authority noticed that joint consent   terms   dated   12­2­2020   had been   filed   before   it.   But   it   is   common ground   that   these   consent   terms   did not cover all the original petitioners who were   before   the   adjudicating   authority. The   adjudicating   authority   was apprised   of   the   fact   that   the   claims   of 140   investors   had   been   fully   settled   by the   respondent.   The   respondent   also noted   that   of   the   claims   of   the   original petitioners   who   have   moved   the adjudicating   authority,   only   13   have been   settled   while,   according   to   it   “40 are in the process of settlement and 39 Civil Appeal No. 7121 OF 2022 Page 14 of 23 are   pending   settlements”.   Eventually, the   adjudicating   authority   did   not entertain   the   petition   on   the   ground that   the   procedure   under   IBC   is summary,   and   it   cannot   manage   or decide upon each and every claim of the individual   homebuyers.   The adjudicating   authority   also   held   that since   the   process   of   settlement   was progressing “in all seriousness”, instead of examining all the individual claims, it would   dispose   of   the   petition by   directing   the   respondent   to   settle   all the   remaining   claims   “seriously”   within a   definite   time­frame.   The   petition   was accordingly disposed of by directing the respondent   to   settle   the   remaining claims   no   later   than   within   three months,   and   that   if   any   of   the remaining   original   petitioners   were aggrieved   by   the   settlement   process, they would be at liberty to approach the adjudicating   authority   again   in accordance   with   law.   The   adjudicating authority's decision was also upheld by the   appellate   authority,   who   supported its conclusions. 34.   The   adjudicating   authority   has clearly   acted   outside   the   terms   of   its jurisdiction under Section 7(5) IBC.  The adjudicating   authority   is   empowered only   to   verify   whether   a   default   has Civil Appeal No. 7121 OF 2022 Page 15 of 23 occurred   or   if   a   default   has   not occurred.   Based   upon   its   decision, the adjudicating authority must then either admit or reject an application, respectively.   These   are   the   only   two courses of action which are open to the adjudicating   authority   in   accordance with   Section   7(5).   The   adjudicating authority   cannot   compel   a   party   to   the proceedings   before   it   to   settle   a dispute.” (emphasis added) 10. Thus,   once   NCLT   is   satisfied   that   the   default   has occurred,   there   is   hardly   a   discretion   left   with   NCLT   to refuse   admission   of   the   application   under   Section   7. Default is defined under sub­section 12 of Section 3 of the IB Code which reads thus:  “3.     Definitions:   ­   In   this   Code, unless the context otherwise requires,­ .. .. .. .. .. .. .. ..  (12)   “default”   means   non­payment   of debt   when   whole   or   any   part   or instalment   of   the   amount   of   debt   has become   due   and   payable   and   is   not [paid]   by   the   debtor   or   the   corporate debtor, as the case may be; ” Thus,   even   the   non­payment   of   a   part   of   debt   when   it becomes   due   and   payable   will   amount   to   default   on   the Civil Appeal No. 7121 OF 2022 Page 16 of 23 part   of   a   Corporate   Debtor ̣.     In   such   a   case,   an   order   of admission under Section 7 of the IB Code must follow.   If the NCLT finds that there is a debt, but it has not become due   and   payable,   the   application   under   Section   7   can   be rejected.   Otherwise, there is no ground available to reject the application.  11. Reliance is placed on the decision of this Court in the case   of   Vidarbha   Industries 1   and   in   particular,   what   is held therein in paragraph nos. 86 to 89 which reads thus:­ “86.   Even   though   Section   7(5)( a )   IBC may confer  discretionary  power  on the adjudicating   authority,   such discretionary   power   cannot   be exercised   arbitrarily   or   capriciously.   If the   facts   and   circumstances   warrant exercise   of   discretion   in   a   particular manner,   discretion   would   have   to   be exercised in that manner. 87.   Ordinarily,   the   adjudicating authority   (NCLT)   would   have   to exercise   its   discretion   to   admit   an application under Section 7 IBC and initiate   CIRP   on   satisfaction   of   the existence   of   a   financial   debt   and default   on  the   part   of   the   corporate debtor   in   payment   of   the   debt, Civil Appeal No. 7121 OF 2022 Page 17 of 23 unless there are good reasons not to admit the petition. 88.   The   adjudicating   authority   (NCLT) has  to consider  the grounds  made out by   the   corporate   debtor   against admission,   on   its   own   merits.   For example,   when   admission   is   opposed on the ground of existence of an award or   a   decree   in   favour   of   the   corporate debtor,   and   the   awarded/decretal amount   exceeds   the   amount   of   the debt, the adjudicating  authority  would have   to   exercise   its   discretion   under Section   7(5)( a )   IBC   to   keep   the admission   of   the   application   of   the financial   creditor   in   abeyance,   unless there is  good reason  not  to  do  so. The adjudicating   authority   may,   for example,   admit   the   application   of   the financial creditor, notwithstanding any award or  decree, if the award/decretal amount is incapable of realisation. The example is only illustrative. 89.   In   this   case,   the   adjudicating authority   (NCLT)   has   simply   brushed aside the case of the appellant that an amount   of   Rs   1730   crores   was realisable   by   the   appellant   in   terms   of the   order   passed   by   A PTEL   in   favour   of the   appellant,   with   the   cursory observation   that   disputes   if   any Civil Appeal No. 7121 OF 2022 Page 18 of 23 between   the   appellant   and   the recipient   of   electricity   or   between   the appellant   and   the   Electricity Regulatory   Commission   were inconsequential.” (emphasis added) 12. A   Review   Petition   was   filed   by   the   Axis   Bank   Limited seeking   a   review   of   the   decision   of   Vidarbha   Industries 1 on   the   ground   that   the   attention   of   the   Court   was   not invited   to   the   case   of   E.S.   Krishnamurthy 2 .     While disposing of Review Petition by Order dated 22 nd  September 2022, this Court held thus:    “The   elucidation   in   paragraph   90 and   other   paragraphs   were   made   in the context of the case at hand. It is well   settled   that   judgments   and observations   in   judgments   are   not to   be   read   as   provisions   of   statute. Judicial   utterances   and/or pronouncements   are   in   the   setting of the facts of a particular case.  To  interpret  words  and  provisions  of  a statute,   it   may   become   necessary   for the   Judges   to   embark   upon   lengthy discussions.   The   words   of   Judges interpreting   statutes   are   not   to   be interpreted as statutes.” Civil Appeal No. 7121 OF 2022 Page 19 of 23 13. Thus,   it   was   clarified   by   the   order   in   review   that   the decision   in   the   case   of   Vidarbha   Industries 1   was   in   the setting   of   facts   of   the   case   before   this   Court.     Hence,   the decision   in   the   case   of   Vidarbha   Industries 1   cannot   be read and understood as taking a view which is contrary to the view taken in the cases of  Innoventive   Industries 3   and E.S.   Krishnamurthy 2 .   The   view   taken   in   the   case   of Innoventive   Industries 3   still holds good.   14. In this case, we must note that the amount payable by the   Corporate   Debtor   also   included   the   amount   repayable under   fund­based   credit   facility   of   secured   overdrafts.   The facility granted to the Corporate Debtor was not confined to Bank Guarantees.  15. Moreover, a demand notice under Section 13(2) of the Securitisation   and   Reconstruction   of   Financial   Assets   and Enforcement   of   Security   Interest   Act,   2002   dated   29 th August   2018   was   issued   by   the   first   respondent.     As   the Corporate   Debtor   did   not   honour   the   said   notice,   the original   application   for   recovery   has   been   filed   by   the   first respondent   before   the   Debt   Recovery   Tribunal   at Hyderabad.   Moreover, the Corporate Debtor acknowledged the   debt   on   5 th   May   2019   to   the   extent   of   Rs. Civil Appeal No. 7121 OF 2022 Page 20 of 23 63,36,61,897.26.     Moreover,   the   Balance   Sheet   as   of 31.03.2019   of   the   Corporate   Debtor   reflects   the   said liability of the Corporate Debtor. 16. It   is   true   that   as   far   as   Bank   Guarantees   are concerned,   the   Executive   Engineer   of   the   Government   of Telangana   addressed   letters   to   the   Bank   requesting   the Bank   to   revalidate   the   Bank   Guarantees.   On   8 th   January 2020, the Government addressed a letter to Syndicate Bank to   extend   the   seven   Bank   Guarantees   mentioned   therein. The   letter   mentions   that   if   the   action   of   revalidation   or extension   of   the   Bank   Guarantees   is   not   taken,   the   Bank Guarantees be realized and the amount be paid by Demand Drafts   to   the   State   Government.   Thus,   Bank   Guarantees were invoked by the State Government. In view of the said letter,   on   9 th   January   2020,   the   Corporate   Debtor addressed   a   letter   to   the   Syndicate   Bank   mentioning   that the   issue   relating   to   the   pre­closure   of   the   two   contracts granted   by   the   State   Government   was   under   the   active consideration of the State Government. The letter mentions that   if   the   Bank   Guarantees   were   not   extended,   the   same are likely to be encashed by the Government.   Therefore, a request was  made by  the  Corporate  Debtor  to  the  Bank  to revalidate   the   Bank   Guarantees.     However,   the   first Civil Appeal No. 7121 OF 2022 Page 21 of 23 respondent by a letter dated 18 th  January 2021, specifically informed   the   Corporate   Debtor   that   the   competent authority has not considered the proposal of the Corporate Debtor   for   extending   Bank   Guarantees   and   Secured Overdraft   Facilities.     By   the   same   letter,   the   first respondent   called   upon   the   Corporate   Debtor   to   clear   the outstanding immediately.   Thus, there is no doubt that the Corporate   Debtor   committed   a   default   within   the   meaning of  Section  3(12)  of  the  IB  Code due  to   non­payment  of  the amounts due to the Bank.  17. There are a large number of Guarantees issued by the Bank.  The interim order of the Telangana High Court does not   relate   to   all   Bank   Guarantees.     Moreover,   there   is   no finding   recorded   in   the   interim   order   that   the   Corporate Debtor is not liable to pay the dues.  The interim order only prevents coercive action against the Corporate Debtor.   18. Even assuming that NCLT has the power to reject the application   under   Section   7   if   there   were   good   reasons   to do so, in the facts of the case, the conduct of the appellant is   such   that   no   such   good   reason   existed   on   the   basis   of which NCLT could have denied admission of the application under Section 7. Civil Appeal No. 7121 OF 2022 Page 22 of 23 19. Hence,   we   find   that   there   is   no   merit   in   the   appeal, and   the   same   is,   accordingly,   dismissed.   There   will   be   no order as to costs. ……..….……………J.      (Abhay S. Oka) ……...………………J.       (Rajesh Bindal) New Delhi; May 11, 2023.    Civil Appeal No. 7121 OF 2022 Page 23 of 23