High Court Kerala High Court

M/S. C Sat Cable Vision vs M/S. Asianet Satellite … on 8 December, 2009

Kerala High Court
M/S. C Sat Cable Vision vs M/S. Asianet Satellite … on 8 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Arb.A.No. 51 of 2009()


1. M/S. C SAT CABLE VISION,
                      ...  Petitioner

                        Vs



1. M/S. ASIANET SATELLITE COMMUNICATION
                       ...       Respondent

                For Petitioner  :SRI.DINESH R.SHENOY

                For Respondent  :SRI.SAJI VARGHESE

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :08/12/2009

 O R D E R
       P.R. RAMAN & P.R. RAMACHANDRA MENON, JJ.
              ...............................................................................
           ARBITRATION APPEAL NO. 51 OF 2009
              .........................................................................
                    Dated this the 8th December, 2009

                                   J U D G M E N T

P.R. Raman, J:

Appellant is aggrieved by the order passed by the District

Court in O.P.(Arbitration )No.112 of 2009 filed by the respondent

herein. The respondent herein approached the court below under

Section 9 of the Arbitration and Conciliation Act 1996 claiming

certain interim reliefs. According to them, they are in the field of

distribution of Cable T.V. programmes and also providing cable

network services in the State of Kerala. They have got their own

established network and cable channels and are providing

superior quality signal and services. The appellant herein had

approached them with a proposal for setting up of joint venture

business in Cherai in Ernakulam district and some adjoining areas

with the intention of providing the subscribers with better and

quality telecast of cable TV programmes. They reached a

Memorandum Of Understanding for entering into the joint

venture. The respondent paid a sum of Rs. Five lakhs as

advance. The appellant, on the other hand, given an

undertaking stating the total number of active customers, the

ARBITRATION APPEAL NO. 51 OF 2009

2

monthly revenue and monthly profits of his existing business. He

also undertook that the network generates a monthly profit of

Rs.4,31,000/- and that the total value of the business owned by

him at the time of execution of the agreement was Rs. 80 lakhs.

60% of the value was agreed to be purchased by the respondent

herein and they executed a joint agreement and a further

amount of Rs. 19 lakhs was paid by the respondent herein.

Thus a total of Rs.24 lakhs had been paid by the respondent.

There are other conditions also between the parties. It was

contended that though the income generated from the joint

venture was agreed to be shared between the parties in the ratio

of 60:40, no amount had been paid to the respondent herein.

The rest of the contentions are not relevant at this stage.

2. The appellant herein admitted the joint agreement

entered into between the parties, but contended that they had

large business in Ernakulam district, specified area in Cherai

having 1485 direct connections and 12,000 link connections at

the time of signing the Memorandum Of Understanding and

joint venture agreement. It was contended by the appellant

herein that after the agreement, the respondent deliberately

ARBITRATION APPEAL NO. 51 OF 2009

3

with an intent to catch the entire business run by the appellant

herein, given the connections at the specified area of the

appellant. Contrary to the various conditions mentioned in the

joint venture agreement, they also gave thousands of link

connections in the specified area, as a result of which the

appellant had to suffer loss of about Rs.3 lakhs till 14.11.2008 for

non payment of subscription amount by the subscribers, since

the respondent’s agents are collecting subscriptions by giving

direct connections in the specified area of the appellant. It was

also stated that a notice was issued on 06.12.2008 stating that

due to the breach of conditions of agreement by the respondent,

the appellant had suffered a loss of Rs. 8 lakhs till 06.12.2008

and that they are rescinding the agreement dated 29.09.2008.

3. The court below marked Exts. P1 to P4 and Exts. R1 to

R5 for the limited purpose of disposal of the petition. The interim

direction sought for was to direct the appellant to furnish

security for Rs.34,34,400/-. Necessary issues were framed

including whether the respondent was entitled to get an

injunction order restraining the appellant herein from collecting

the amount from the Cable T.V. subscribers of the joint venture.

ARBITRATION APPEAL NO. 51 OF 2009

4

The court below, after consideration of the plea raised between

the parties and also referring to the documents produced,

passed an interim order, by which the appellant was directed to

furnish bank guarantee for Rs.10 lakhs in the name of the

District Court for a period of two years and also to deposit 25%

of the gross total income of the business every month before the

District Court towards share of the respondent herein without fail

and appointed the appellant as the Receiver. The appellant was

also directed to submit the monthly account before the District

Court . It was also made clear that in case of failure to comply

with the directions issued as aforesaid, the direction to appoint

him as Receiver will be terminated and an official receiver will be

appointed to manage the business.

4. Thus it can be seen that the Court, with a view to watch

the conduct of the parties and having been prima facie satisfied,

thought it fit to appoint the appellant herein as the Receiver with

liability to account, directed the appellant to furnish bank

guarantee for Rs. 10 lakhs and to deposit 25% of the gross

total income of the business every month.

5. Adv. Mr. Dinesh R. Shenoy, the learned Counsel for the

ARBITRATION APPEAL NO. 51 OF 2009

5

appellant submitted that the directions to furnish bank guarantee

works out much hardship to him and that instead of furnishing

bank guarantee for Rs.10 lakhs, he prayed that, it may be

modified so as to enable him to furnish it by way of immovable

property. Incidentally, he has also requested that some

modification in respect of the direction to deposit 25% of the

total income may also be made.

6. The learned Counsel appearing for the respondent

submitted that the appellant had disposed of more than 11 items

of property and therefore substituting the security by way of

immovable property will not instill any confidence. He also

prays that if he is appointed as the Receiver, he is prepared to

comply with the above conditions.

7. We are not proposing to go into the rival claims made by

the parties as they are matters for adjudication by appropriate

forum in accordance with the arbitration clause contained in the

agreement. The limited question for consideration is as to

whether the conditions imposed are onerous and any

modification is necessary to reduce the hardship, if any, in

enforcing the conditions. We find that the direction to furnish

ARBITRATION APPEAL NO. 51 OF 2009

6

security for Rs.10 lakhs by way of bank guarantee may cause

undue hardship to the appellant. Rather, it will be sufficient, if

the same is reduced to Rs. Five lakhs and for the balance amount

of Rs. Five lakhs, to furnish security by way of immovable

property. But we do not propose to make any variation

regarding the deposit of 25% of the total income, at this stage.

However, since the appellant is appointed as the Receiver, he is

bound to account the income generated from the business. If the

disputes are not finally settled within another period of six

months, it will be open to him to convince the Court that the

direction to deposit 25% of the total income in the factual

situation requires some modification. In that event, the court

will consider such request and pass appropriate orders, after

hearing both the parties. With regard to the direction to the

appellant to furnish bank guarantee for Rs.10 lakhs, we modify

the same by directing to furnish Bank guarantee for an amount

of Rs. Five lakhs and to deposit the bank guarantee before the

court below. The appellant shall furnish security for the balance

amount by way of immovable property. For that purpose, a list

of items of immovable property along with the title documents

ARBITRATION APPEAL NO. 51 OF 2009

7

be furnished before the court below with notice to the

respondent herein. In such an event, the court below, after

hearing the parties, will accept such of those properties as are

found to be under the legal ownership of the appellant and are

found to be sufficient to discharge his liability of furnishing

security to the satisfaction of Rs.5 lakhs. The order passed by

the court below is modified to the above extent.

In view of pendency of the matter before this court, the

time for compliance, as stipulated in the order of the court below,

is extended by two weeks from today.

P.R. RAMAN,
JUDGE.

P.R. RAMACHANDRA MENON,
JUDGE.

lk