Supreme Court of India

Firm Ashok Traders And Anr. Etc vs Gurumukh Das Saluja And Ors. Etc on 9 January, 2004

Supreme Court of India
Firm Ashok Traders And Anr. Etc vs Gurumukh Das Saluja And Ors. Etc on 9 January, 2004
Bench: R.C. Lahoti, Ashok Bhan
           CASE NO.:
Appeal (civil)  131-132 of 2004

PETITIONER:
FIRM ASHOK TRADERS AND ANR. ETC.

RESPONDENT:
GURUMUKH DAS SALUJA AND ORS. ETC.

DATE OF JUDGMENT: 09/01/2004

BENCH:
R.C. LAHOTI & ASHOK BHAN

JUDGMENT:

JUDGMENT

2004(1)SCR 404

The following Order of the Court was delivered : Leave granted in both the
SLPs.

The dispute is among 12 persons who are, or are alleged to be, or claim to
be partners in the firm M/s Ashok Traders, the respondent no.l. These 12
private parties to the litigation can be grouped into three, for the sake
of convenience. Gurumukhk Das Saluja, Sanjay Chawla and Ajay Arora shall be
collectively referred to as Group “A”. Bhagwati Prasad Kulharai, Badri
Prasad Jaiswal and Harprasad Jaiswal shall be referred to as Group “B”.
Rajesh Jaiswal Ram Sewak Sharma, Baljeet Singh Bhatia, Rajendra Prasad
Jaiswal, Anil Kumar Shrivastava and Sushil Kumar Shrivastava shall be
referred to as Group “C”.

M/s. Ashok Traders are in liquor trade. In the Dead of Partnership entered
into on 27.2.2002 there were 7 partners including Bhagwati Prasad Kulhara
and 6 others. The partnership firm was registered with Registrar of Firms.
Six partners (i.e. other than Bhagwati Prasad Kulkhara) retired from the
partnership and a new partnership came to be constituted on 5.3.2002
evidenced by a Deed of the even date wherein all the persons belonging to
Groups A, B and C are partners. However, the names of the new partners were
not communicated to the Registrar of Firms. The firm was awarded a liquor
contract licence for Bhopal for the year 2002-03 at a licence fee of Rs.
66.51 crores. The existence of these two Deeds of Partnership and the
factum of the first one being registered and the second one being not
registered with the Registrar of Firms are admitted facts. For convenience
sake, we would refer to the partnership dated 27.2.2002 as Partnership-I,
the Partnership dated 5.3.2002 are Partnership-II and the alleged
partnership dated 6.3.2003 as Partnership-Ill.

The business ran smoothly upto February 2003 and then differences and
disputes are alleged to have arisen amongst the partners. Clause 20 of the
Partnership Deed-II incorporates an Arbitration Clause. Group “B” alleges
the existence of yet another Deed of Partnership which is dated 6.3.2003
wherein the names of the members of Group “A” are not to be found mentioned
as partners. The partnership-IIl is also not registered.

On 6.3.2003 auction for IMFL and country-liqour shops (60 in number) for
the year 2003-04 was held at Bhopal. M/s Ashok Traders was declared to be
successful bidder for a licence fee of Rs. 73.25 crores. The shops are
running and have always remained operational even during the present
litigation.

Disputes arose giving rise to complaints by the members of Group “A”
complaining of the violation of their rights as partners at the hands of
Group “B”, Group “A” complained of their being denied access to accounts,
of Group “B” indulging into mismanagement of affairs and siphoning off of
the funds and so on. Ajay Arora (of Group “A”) filed a civil suit which was
held to be not-maintainable in view of Section 69 (3) of the Indian
Partnership Act, 1932; the name of Ajay Arora having not been shown in the
Register of Firms as a partner of the firm. According to Group “A”, a
notice was issued on 2.6.2003 to the other partners invoking the
arbitration clause and calling upon them to join in the appointment of
arbitrator/s consistently with the arbitration clause so as to adjudicate
upon the disputes between the partners. The contesting respondents do not
admit the receipt of the notice. On 22.7.2003, Gurumukh Das Saluja of Group
“A” filed an application under Section 9 of the Arbitration and
Conciliation Act, 1996 wherein the principal relief sought for is the
appointment of a receiver under Section 9(ii)(d) of the Act to take charge
of the entire business of the firm. Other incidental injunctions are also
sought for. Group “B” contested the application on very many grounds and
mainly by submitting that the application was not maintainable in view of
the bar enacted by Section 69(3) of the Partnership Act as the name of the
applicant does not figure in the Register of Firms as partner of the firm.
The plea has prevailed with the learned Additional District Judge resulting
in dismissal of the application. Gurumukh Das Saluja preferred an appeal
before the High Court under Section 37(1)(a) of the A & C Act. During the
pendency of the appeal an application under Section 9 pleading similar
facts and seeking similar reliefs, as was done before the Trial Court, was
filed. Group “B” contested the application on all possible grounds. The
factum of Group “A” being partners of the firm so far as the contract for
the year 2003-04 is concerned was vehemently denied. It was reiterated that
the application was hit by Section 69(3) of the Partnership Act and hence
was liable to be dismissed. The High Court has allowed the appeal. It has
held that the applicability of Section 69(3) is not attracted to an
application under Section 9 of A & C Act. But on merits the High Court has
found substance in the grievance raised by Group “A”. The High Court has
also held that the business in the year 2003-04 was continuing under the
Partnership Deed dated 5.3.2002, i.e., Partnership-II; and that prima facie
the existence of the Partnership Deed dated 6.3.2003 (Partnership-Ill) was
doubtful and accompanied by suspicious circumstants raising doubts about
the genuineness of any new partnership having come into existence on
6.3.2003 superseding the Partnership-II. The High Court seems to have made
efforts at resolving the controversy and finding out at least some such
solution as would take care of the disputes for the moment and protect the
interests of all the parties and then concluded as under-

“Various options were explored at the time of hearing of the appeal. It was
suggested that the Excise Commissioner may be appointed as a receiver. But
that does not appear to be feasible. Further, the running of liquor
business requires an expertise of its own and as such it would not be
proper to entrust the management of the business to third person who might
not be aware of its intricacies. Therefore, it would be proper that the
partners themselves should manage the business as receivers. It is found
that the contesting respondents No.2, 6 and 7 have run this business in
March, 2003 and also from 1.4.2003 and they are still doing so. The present
liquor contract is upto 31.3.2004. It would be proper to appoint the
respondents No.2, 6 and 7 to continue to run this business as receivers
subject to their complying with the provisions given in Order 40 rules 1 to
4 CPC. They shall submit their accounts the court in which the application
under section 9 of the Act was considered i.e. Court of Vth Additional
District Judge, Bhopal. Further, from 1.1.2004 it would be just and
equitable to entrust the management and running of the business by the
appellant* and the respondents No,8 and 9* who together have 20% share in
the firm. Therefore, they are appointed as receivers from 1.1.2004 to
31.3.2004 and they will take over the management of the business of this
firm as receivers from that date. The other respondents will hand over the
management of the business of this firm to them from 1.1.2004. The
appellant and respondents No.8 and 9 will submit full accounts to the court
of Vth Additional District, Judge Bhopal every month and will abide by the
Order 40 Rules 1 to 4 CPC. In case of any difficulty the parties will be
free to approach the court of Vth Additional District Judge, Bhopal for
necessary orders. The Court of Vth Additional District Judge, Bhopal will
monitor the functioning of the receivers and issue necessary directions
from time to time. This direction is as per decision of the Supreme Court
in V. T. Slpahimalani v. Kanta, AIR (2000) SC 1848. The Applicant will take
steps for the appointment of arbitrator as early as possible. This
directions is being given as per decision of Supreme court in M/s Sundaram
Finance Ltd. v. M/s NEPC India Ltd., AIR
(1999) SC 565.

*(N.B.-‘Appellant’ in High Court was Gurumukh Das Saluja and respondent
nos. 8 and 9 were Sanjay Chawla and Ajay Arora; Hence Group “A”)

We have heard all the learned counsel appearing for Groups “A”, “B” and
“C”. The submissions made by the learned counsel for the parties have
centered around two questions: one, effect of the bar created by Section
69(3) of the Partnership Act on maintainability of an application under
Section 9 of the A & C Act, 1996; and two, in the event of the question of
maintainability being decided for Group “A”, what interim arrangement,
whether by way of appointment of receiver or otherwise, would meet the ends
of justice?

On the question of maintainability of application under Section 9 of A &C
Act ever by a partner of an unregistered firm or by a person not shown as a
partner in the Register of Firms, the High Court has, for upholding the
maintainability, relied on the decision of this Court in Kamal Pushpa
Enterprises v. Dr. Construction Company, AIR
(2000) SC 2676. The learned
counsel for Group “B” have placed forceful reliance on Jagdish Chandra v.
Kajaria Traders (Ind.) Ltd., AIR
(1964) SC 1882. The decision of this Court
in M/s. Shreeram Finance Corporation Ltd. v. Vasin Khan and Ors., [1989] 3
SCC and Delhi Development Authority v. Kochhar Construction Work and Anr.,
[1998] 8 SCC 559 were also referred to.

Section 9 of A & C Act, 1966 and Section 69 of Partnership Act, 1932
(relevant part thereof) provide as under:

Arbitration and Conciliation Act, 1996

9. Interim measures by Court etc.-A party may, before or during arbitral
proceedings or at any time after the making of the arbitral award but
before it is enforced in accordance with section 36, apply to a court-

(I) for the appointment of a guardian for a minor or a person of
unsound mind for the purposes of arbitral proceedings; or

(II) for an interim measure of protection in respect of any of the
following matters, namely:-

(a) the preservation interim custody or sale of any goods which are the
subject-matter of the arbitration agreement;

(b) securing the amount in dispute in the arbitration;

(c) the detention, preservation or inspection of any property or thing
which is the subject-matter of the dispute in arbitration, or as to which
any question may arise therein and authorizing for any of the aforesaid
purposes any person to enter upon any land or building in the possession of
any party, or authorizing any samples to be taken or any observation to be
made, or experiment to be tried, which may be necessary or expedient for
the purpose of obtaining full information or evidence;

(d) interim injunction or the appointment of a receiver;

(e) such other interim measure of protection as may appear to the court
to be just and convenient, and the Court shall have the same power for
making orders as it has for the purpose of and in relation to, any
proceedings before it.

Indian Partnership Act, 1932

69. Effect of non-registration.-(1) No suit to enforce a right arising from
a contract or conferred by this Act shall be instituted in any Court by or
on behalf of any person suing as a partner in a firm against the firm or
any person alleged to be or to have been a partner in the firm unless the
firm is registered and the person suing is or has been shown in the
Register of Firms as a partner in the firm.

(2) No suit to enforce a right arising from a contract shall be instituted
in any Court by or on behalf of a firm against any third party unless the
firm is registered and the persons suing are or have been shown in the
Register of Firms as partners in the firm.

(3) The provisions of sub-sections (1) and (2) shall apply also to claim of
set-off or other proceeding to enforce a right arising from a contract, but
shall not affect-

(a) xxx       xxx         xxx

(b) xxx      xxx         xxx (4) xxx      xxx         xxx

To begin with, for the controversy centering around the abovesaid two
provisions we told the learned counsel for the parties that we are not
inclined to go in-depth in the issue inasmuch as a prolonged hearing on the
issue and decision thereon may take time and that would have devastating
effect on the rights of the parties. The learned counsel for the parties
agreed that de hors the issue, the Court may proceed to determine the
appeal on merits. Yet, we feel duty-bound to record at least our prima
facie opinion on the issue, lest we should be misunderstood as having side-
tracked the same.

Sub-Sections (1) and (2) of Section 69 of Partnership Act strike at the
very root of the jurisdiction of the Court to entertain a suit to enforce a
right arising from a contract, if the applicability of Section 69 is
attracted. By virtue of sub-Section (3), the bar enacted by sub-Sections
(1) and (2) applies also to a claim of set-off or ‘other proceedings to
enforce a right arising from a contract’ which, in the submission made by
the learned counsel for Groups “B” and “C”, includes a proceeding
commencing on an application under Section 9 of the A & C Act.

In our opinion, which we would term as prima facie, the bar enacted by
Section 69 of the Partnership Act does not affect the maintainability of an
application under Section 9 of A & C Act.

A & C Act, 1996 is a long leap in the direction of alternate dispute
resolution systems. It is based on UNCITRAL Model. The decided cases under
the preceding Act of 1940 have to be applied with caution for determining
the issues arising for decision under the new Act. An application under
Section 9 under the scheme of A & C Act is to a suit. Undoubtedly, such
application results in initiation of civil proceedings but can it be said
that a party filling an application under Section 9 of the Act is enforcing
a right arising from a contract? “Party” is defined in Clause (h) of sub-
Section (1) of Section 2 of A & C Act to mean ‘a party to an arbitration
agreement’. So, the right conferred by Section 9 is on’ a party to an
arbitration agreement. The time or the stage for invoking the jurisdiction
of Court under Section 9 can be (i) before, or (ii) during arbitral
proceeding, or (iii) at any time after the making of the arbitral award but
before it is enforced in accordance with Section 36. With the pronouncement
of this Court in M/s Sundarum Finance Ltd. v. M/s NEPC India Ltd., AIR
(1999) SC 565 the doubts stand cleared and set at rest and it is not
necessary that arbitral proceeding must be pending or at least a notice
invoking arbitration clause must have been issued before an application
under Section 9 is filed. A little later we will revert again to this
topic. For the moment suffice it to say that the right conferred by Section
9 cannot be said to be one arising out of a contract. The qualification
which the person invoking jurisdiction of the Court under Section 9 must
possess is of being a party to an arbitration agreement A person not party
to an arbitration agreement cannot enter the Court for protection under
Section 9. This has relevance only to his locus standi as an applicant.
This has nothing to do with the relief which is sought for from the Court
or the right which is sought to be canvassed in support of the relief. The
reliefs which the Court may allow to a party under clauses (i) and (ii) of
Section 9 flow from the power vesting in the Court exercisable by reference
to ‘contemplated’, ‘pending’ or ‘completed’ arbitral proceedings. The Court
is conferred with the same power for making the specified orders as it has
for the purpose of and in relation to any proceedings before it though the
venue of the proceedings in relation to which the power under Section 9 is
sought to be exercised is the arbitral tribunal. Under the scheme of A & C
Act, the arbitration clause is separable from other clauses of the
Partnership Deed. The arbitration clause constitutes an agreement by
itself. In short, filing of an application by a party by virtue of its
being a party to an arbitration agreement is for securing a relief which
the Court has power to grant before, during or after arbitral proceedings
by virtue of Section 9 of the A & C Act. The relief sought for in an
application under Section 9 of A & C Act is neither in a suit nor a right
arising from a contract. The right arising from the partnership deed or
conferred by the Partnership Act is being enforced in the arbitral
tribunal; the Court under Section 9 is only formulating interim measures so
as to protect the right under adjudication before the arbitral tribunal
from being frustrated. Section 69 of the Partnership Act has no bearing on
the right of a party to an arbitration clause to file an application under
Section 9 of A & C Act.

In Jagdish Chandra Gupta’s case (supra) Constitution Bench approved of a
liberal and full meaning being assigned to the phrase ‘other proceedings’
in sub-Section (3) of Section 69 of the Partnership Act untramelled by the
preceding words ‘a claim of set-off. The Court refused to countenance the
plea for interpreting the words ‘other proceedings’ ejusdem generis with
the preceding words ‘a claim of set-off. M/s. Shreeram Finance Corporation.
(supra) calls for the effect of bar created by Section 69 being determined
by reference to the date of institution of the suit and not by reference to
any subsequent event. In Delhi Development Authority’s case, this Court
held Section 69 of Partnership Act applicable to an application under
Section 20 of the Arbitration Act, 1940 as such an application (under the
scheme of that Act) would be included within the meaning of ‘other
proceedings’ in Section 69(3) of Partnership Act. In Kamal Pushpa
Enterprises, this Court held that the bar under Section 69 of Partnership
Act is not applicable at the stage of enforcement of the award by passing a
decree in terms thereof because the award crystallises the rights of the
parties and what is being enforced at that stage is not any right arising
from the objectionable contract. None of the cases throws any direct light
on the issue at hand. Rather, the undercurrent of dictum in Kamal Pushpa
Enterprises lends support to the view we are tentatively taking herein. We
leave the matter at that and proceed to examine the merits of the appeal as
agreed to by all the learned counsel appearing.

The most basic principle governing the discretion of the Court in
appointing a receiver is whether it is ‘just and convenient’ to do so. A
few factors are of relevance which we proceed to record dispensing with the
need of delving into any detailed discussion. On the own showing of Group
“A”, they have 20% share in the partnership business and Group “B” has 18%
share. The stand taken by Group ‘C’, which according to Group “A” holds 62%
share, was not known before the High Court, and therefore, so far as the
High Court is concerned the tussle was between the holders of 20% interest
(Group “A”) and holders of 18% interest (Group “B”). In this appeal, Group
‘C’ is represented and has vocally supported Group “B” standing by its
side. Before us it is a case of holders of 20% interest claiming against
the holders of 80% interest.

The finding recorded by the High Court is that it was Group “B” which was
running business upto the date of passing of the order by it and was found
entitled to continue the same upto 31.12.2003, meaning thereby, for nine
months out of the total twelve months’ period for which the business is to
run, it is Group “B” which has been running the business. Excepting bald
and general allegations of mismanagement and siphoning off of the fund
nothing concrete has been alleged muchless demonstrated to give real colour
to the averments made. The High Court has thought it proper to appoint
Group “A” as captain of the ship, which is the running business, to sail
for the remaining period of three months. We fail to understand the logic
behind such a change. It is a serious matter to appoint a receiver, on a
running business. The High Court in spite of having formed an opinion in
favour of directing the appointment or receiver has rightly observed that
retail liquor trade is an intricate and tricky trade and hence cannot be
entrusted to a third party. If that be so, we fail to appreciate the
justification behind turning out the persons in actual management of
business and passing on the reins in the hands of those who were not
holding the same for nine months out of the twelve. We do not say that such
a course has any prohibition in law on being followed. But we do not think
a case oppression of minority by majority- the sense in which their term is
understood in law-having been made out on the material available in the
present case. A better course would have been to allow the conduct of the
business continuing in the hands of persons who were doing so still now but
at the same time issuing such directions and/or devising such arrangement
as would protect and take care of the interest of those who are not
actually running the business and that is what we propose to do.

There are two other factors which are weighing heavily with us and which we
proceed to record. As per the law laid down by this Court in M/ s. Sundaram
Finance Ltd an application under Section 9 seeking interim relief is
maintainable even before commencement of arbitral proceedings. What does
that mean? In M/s. Sundaram Finance Ltd., itself the Court has said-“It is
true that when an application under Section 9 is filed before the
commencement of the arbitral proceedings there has to be manifest intention
on the part of the applicant to take recourse to the arbitral proceedings”.
Section 9 permits application being filed in the Court before the
commencement of the arbitral proceedings but the provision does not give
any indication of how much before. The word ‘before’ means inter alia,
‘ahead of; in presence or sight of; under the consideration or cognizance
of. The two events sought to be interconnected by use of the term ‘before’
must have proximity of relationship by reference to occurrence; the later
event proximately following the preceding event as a foreseeable or ‘within
sight’ certainty. The party invoking Section 9 may not have actually
commenced the arbitral proceedings but must be able to satisfy the Court
that the arbitral proceedings are actually contemplated or manifestly
intended (as M/s Sundaram Finance Ltd. puts it) and are positively going to
commence within a reasonable time. What is a reasonable time will depend on
the facts and circumstances of each case and the nature of interim relief
sought for would itself give an indication thereof. The distance of time
must not be such as would destroy the proximity of relationship of the two
events between which it exists and elapses. The purposes of enacting
Section 9, read in the light of the Model Law and UNCITRAL Rules is to
provide ‘interim measures of protection’. The order passed by the Court
should fall within the meaning of the expression ‘an interim measure of
protection’ as distinguished from an all-time or permanent protection.

Under the A & C Act 1996, unlike the predecessor Act of 1940, the arbitral
tribunal is empowered by Section 17 of the Act to make orders amounting to
interim measures. The need for Section 9, in spite of Section 17 having
been enacted, is that Section 17 would operate only during the existence of
the arbitral tribunal and its being functional. During that period, the
power conferred on the arbitral tribunal under Section 17 and the power
conferred by the Court under Section 9 may overlap to some extent but so
far as the period pre and post the arbitral proceedings is concerned the
party requiring an interim measure of protection shall have to approach
only the Court. The party having succeeded in securing an interim measure
of protection before arbitral proceedings cannot afford to sit and sleep
over the relief, conveniently forgetting the ‘proximately contemplated’ or
‘manifesty intended’ arbitral proceedings itself. If arbitral proceedings
are not commenced within a reasonable time of an order under Section 9, the
relationship between the order under Section 9 and the arbitral proceedings
would stand snapped and the relief allowed to the party shall cease to be
an order made ‘before’ i.e. in contemplation of arbitral proceedings. The
Court, approached by a party with an application under Section 9, is
justified in asking the party and being told how and when the party
approaching the Court proposes to commence the arbitral proceedings.
Rather, the scheme in which Section 9 is placed obligates the Court to do
so. The Court may also while passing an order under Section 9 put the party
on terms and may recall the order if the party commits breach of the terms.

During the course of hearing, we asked the learned counsel for Group “A”
what steps have they taken for initiation of arbitral proceedings ever
since 2.6.2003 the date on which they claim to have invoked arbitration
clause, or since 22.7.2003 the date on which the application under Section
9 was filed? We were told that Group “A” was awaiting for the orders of the
Court under Section 9 of the Act. This is hardly an explanation.
Commencement of arbitral proceedings is not dependent on the interim relief
being allowed or denied. It was expected of Group “A” to have post-haste
sought for the appointment of arbitrator under Section 11 of the Act if the
partners noticed had failed to respond to the demand of Group “A” for
arbitration. This, by itself, in our opinion would have been enough to deny
relief to Group “A”. However, in the facts and circumstanes of the case, as
we find the High court having felt convinced of the need for appointment of
receiver and as we are inclined only to suitably modify the order, we do
not deem it proper to dismiss the application under Section 9 in its
entirety and for this reason alone. We direct the applicant under Section
9, to take steps for appointment of arbitrator/s, without any further loss
of time. The other factor centers around the very factum of existence of
partnership. The Deed dated 5.3.2002 relating to Partnership-II is a fixed
term partnership agreed to stand terminate at the close of the year as on
31st March, 2003. The High Court has proceeded on the premises that in
spite of the term of the partnership coming to an end by expiry of the
contracted term if the partners have continued the business beyond the
expiry of the terms limited by the contract and without having expressly
entered into a partnership agreement afresh, the relationship shall
continue to exist and govern the parties so long as the business continues.
It is not necessary for us, for the present, to pronounce upon the
correctness of the view so taken. Suffice it to observe that in the liquor
trade involving heavy investments and heavy stakes it appears highly
improbable that the people in trade would continue as partners without
entering into a fresh contract though fully aware of the expiry of the term
limited by the previous contract, more so, when they are called upon to
deal as a partnership firm with the State Government. No reason has been
assigned as to why a fresh Deed of Partnership was not entered into. If the
members of Group “A” have allowed the liquor business to proceed without
entering into a formal Deed of Partnership for the year 2003-04 and thereby
allowed the members of Groups “B” and “C” to bring into existence a Deed of
Partnership excluding the members of Group “A” and filing it on the record
of the State Government (or substituting the same, as Group “A” alleges)
they have to thank themselves for the misadventure which they have indulged
into. Their lack of alertness in vigilantly protecting their rights tells
adversely on the availability of strong prima facie case in their favour
which only can persuade the Court to direct appointment of receiver over
the business and in particular entrust the actual conduct of business in
their hands, may be as receivers.

During the course of hearing, we asked the learned counsel for the parties
of either of them could suggest a practically feasible mechanism which
would work and also effectively protect the interest of the parties kept
away from the actual running of the business but no concrete suggestion
came forward. On behalf of Group “A”, a suggestion was mooted that l/5th of
the shops may be allowed to be run by them and remaining 4/5th may be
allowed to be run by Group “B” and identical precautionary or protective
mechanism may be introduced as cross-checks. But, what would be the
mechanism, none has been able to propound and project.

As a result, the order under appeal is modified. Though the order of the
High Court appointing a receiver on the partnership business is maintained,
the rest of the order is set aside and substituted by the following
directions;-

(1) The business shall run as before under the actual management and
control of Group “B” but as receivers.

(2) The Commissioner of Excise, Madhya Pradesh shall appoint an official
who has been associated with the excise department of Madhya Pradesh,
preferably a retired person, who shall act as an observer. The observer
shall keep a watch on the business of M/s. Ashok Traders generally and in
particular to see:

(i) that the business is run by receivers without any hindrance by any of
the partners;

(ii) that the accounts are properly, truly and correctly maintained, (iii)
that the receipts and payments are properly vouched.

(iv) that the sale proceeds are properly accounted for and no part of the
proceeds is siphoned off and/or carried away unaccounted by anyone.

(3) All the sale proceeds shall be deposited day to day in a bank
account to be opened in a nationalised bank in the name of the ‘Firms M/s
Ashok Traders (under orders of the Court)’. Any amounts to be withdrawn
shall be only under the joint signatures of at least one members of Group
“B” or “C” and the observer, for the purpose of making payments to the
State Government, and on account of rent/licence fee of the shops, salary
of the staff, transport charges and other necessary expenses required for
running day to day business.

(4) Though the conduct of the business is being allowed to be continued
by Group “B” but that is in their capacity of receivers as appointed by the
Court. They must truly and strictly perform their duties as receivers. Any
deviation would be viewed seriously.

(5) The members of Group “A” and/or their representative/s, authorized
in writing, shall have a reasonable right to visit the shops during
business hours and watch the activities going on but without interfering
with the business activities run by the receivers.

(6) The observer shall be paid such monthly remuneration and reimbursed
such expenses, as may be considered reasonable and appointed by the
Commissioner of Excise subject to overall directions of the Trial Court.

(7) This arrangement shall continue till 31st March 2004 and also for such
further period as may be necessary for winding up of the business as per
terms of the license of the State Government (Excise Department).

(8) On finalization of the accounts duly audited by Chartered Accounts the
net profit or loss, if any, shall be distributed in accordance with the
award given by the arbitrator or decision by any competent forum.

(9) The receivers and observers shall be under the control of the trial
Court. In case of any difficulty in carrying out this order, the parties,
the observer and the Excise Commissioner of Madhya Pradesh or any officer
subordinate to him shall be at liberty to seek directions from the trial
Court.

Before parting we would like to clarify that whatever has been stated
hereinabove in this order is not in any manner intended to be a reflection,
much less a finding, on the merits of the case of either party which shall
be available to be determined on evidence and material brought on record in
any duly constituted legal proceedings, whether before the arbitral
tribunal or before the Court or any other forum. All that has been said
hereinabove is by way of prima facie observations confined to the disposal
of the present appeals.

The appeals stand disposed of. No order as to the costs.