CASE NO.: Appeal (civil) 4006 of 1995 PETITIONER: HARENDRA H MEHTA ANID ORS. RESPONDENT: MUKESH H. MEHTA AND ORS DATE OF JUDGMENT: 13/05/1999 BENCH: D P. WADHWA & SANTOSH HEGDE JUDGMENT:
JUDGMENT
1999 (3) SCR 562
The Judgment of the Court was delivered by
D.P. WADHWA, J. The Appellants (Harendra H. Mehta & Ors.) are challenging
the judgment dated February 24, 1995 of the Bombay High Court enforcing the
`foreign award’ dated October 31. 1990 on a petition fileId by the
Respondents (Mukesh H. Mehta & Ors,). It was, however, directed that the
enforcement of the same or execution of the decree shall be subject to the
respondents’ obtaining the necessary permission under Foreign Exchange
Regulations Act, 1973 `(`F-ERA’, for short) as regards the enforcement part
in India is concerned. The matter came to this Court on a certificate
granted by the High Court under Article 134A read with Article 134(l)(c) of
the Constitution. The impugned judgment had been rendered by a single
Judge, There was some controversy if a single Judge could grant such a
certificate. However, considering the importance of the issue involved,
this Court admitted the appeal. The controversy, therefore, does not
survive in the present appeal.
For convenience, we refer to the appellants as `Harendra’ and respondent as
`Mukesh’, Both Harendra and Mukesh are brothers. Harendra is elder to
Mukesh. They appointed their older brother Lalit Mehta as arbitrator to
divide their businesses and properties both in the United States of America
(USA) and India. Lalit Mehta gave his award in New York. Some proceedings
arising out of the arbitration :agreement and the award were held there in
the courts. Arbitration agreement was entered into at New York where
arbitration proceedings held and award given. Mukesh applied to the Bombay
High Court here under the provisions of the Foreign Awards (Regulation and
Enforcement) Act, 1961 (for short, the `Foreign Awards Act’) for enforcing
the award. High Court after contest ordered the award to be filed and
pronounced judgment according to the award as required under Section 6 of
the Foreign Awards Act, Harendra finds himself aggrieved by the judgment,
That is how the matter before us.
We may now consider the controversy between the brothers in detail.
Harendra and Mukesh were having vast businesses in the USA and India. They
also acquired properties in both the countries. Disputes having arisen,
they decided to divide and distribute their jointly held assets: Both haye
equal share in all the properties and businesses. On October 25, 1989, they
entered into an agreement to refer their disputes to their elder brother
Lalit Mehta. Their submission to the arbitrator is in the following terms:
“Lalit Mehta, 48 Arobor Lane, Roslyn Hts., W- 1.1577. Dear Lalitbhai,
We,. Harendra Mehta and Mukesh Mehta hereby appoint you as our
sole/arbitrator for the following difference of opinions.
They are related to :
1. All our business in USA & India
2. Social relationship.
Your award in the matter shall be binding on both of us and our legal
heirs.
In areas where you need any assistance of any lawyers arid/or technical or
outside persons you are fully authorised to take such assistance,
On our part we agree to offer our fullest co-operation in giving you all
the document, papers and any information you call for from time to time.
We shall ensure full participation in the meetings and clarify whatever
explanations and clarification you may seek.
we shall be prepared to sign any papers in advance that you ask for before
the beginning of the arbitration proceedings which will remain solely in
your custody.
If you require the signatures of bur wives and any of bur representatives
we shall give you the same as may be called for by you.
Yours sincerely,
Sd/-
Harendra Mehta
Sd/-
Mukesh Mehta
Sd/-
Witness”
Thereafter a formal agreement dated November 17, 1989 to refer the disputes
to Arbitrator Lalit Mehta was entered into by the parties. It was signed by
Harendra, his wife Amita Mehta and Hafendra Mehta as Manager (KIrta) of his
HUF on the one part and Mukesh Mehta his wife Daksha Mehta and Mukesh Mehta
as Manager (Karta) of his HUF on the other. This agreement gave the details
of the businesses carried on by the parties and their properties in USA and
India. The agreement was entered into in New York and was duly notorised
there. It would appear that the formal agreement dated November 17,1889 to
refer the disputes to Arbitrator superseded the earlier agreement dated
October 25, 1989.
Hareridra challenged the agreement dated November 17, 1989 in the Supreme
Court of the State of New York, Nassau County Court by motion dated
February 16, 1990 ori the ground that it was unconscionable, against public
policy, entered under duress and coercion and that the arbitrator is biased
and cannot be fair and impartial, this challenge was negatived by judgment
dated March 12, 1990: It will be seen that the challenge to the agreement
was made after the arbitrator had entered into reference. The court
observed that Harendra Was a seasoned businessman, having managed numerous
successful businesses both in USA and in India. He signed not just one but
two submission agreements. Court wondered why did he consent on two
occasions that Lalit Mehta be chosen arbitrator if he allegedly had
strained relations with him. There was nothing to show that any duress or
coercion was caused. In short, the Court negatived all the pleas of
Harendra and said that the agreement could not be declared invalid on a
motion under Article 7503 of CPLR (Civil Practice Law Rules) and,
therefore, “an application to declare the agreement invalid must await a
trial and, therefore, was premature.”
During the pendency of the arbitration proceedings, parties settled their
differences by entering into a detailed agreement on March 20, 1990. The
agreement was to toe retroactively effective as on March 1, 1999, The
agreement detailed various properties and businesses which the parties were
having. Harendra was to draw four packages `A’, `A-1′, `B’ and `B-l’ as
under :
” `A’- USA properties and businesses
`A-1′ – U.S.- Note for payment. In US $ and share in jointly held in US
properties and businesses.
`B’- Indian properties and businesses
`B’- Indian Note for payment in Indian rupees and certain India properties
and share and interest in jointly held Indian properties and businesses.”
It was agreed that one party would choose A+B-1 or B+A-1. First choice was
to be exercised by Mukesh. The arbitrator was to make his award in
accordance with the selection of packages. Parties were to execute transfer
and closing documents in terms of the award; The forms in which the
documents were to be executed were also prescribed. It was also agreed that
the parties shall execute, from time to time, any and all further documents
that may be required at any time to effectuate the award made in pursuance
to the agreement. On refusal of any of the parties to execute the transfer
and closing documents, it was agreed that Mr, Vinod Mehta shall be duly
appointed attorney of each of the parties to execute the transfer and
closing documents. There was also a penalty clause in case of failure or
feusal to execute the transfer and closing documents. That was irrespective
of any other remedy open to the parties. Mukesh opted for the package
B+A-1, On March 20, 1990 itself, the arbitrator rendered his award after
the proceedings were held under CPLR 7507 incorporating the aforesaid
settlement agreement of the same date. CPLR 7507 provides that the award
shall be in writing, signed and acknowledged by the arbitrator making it
within the time fixed by the agreement, or if the time is not fixed, within
such time as the court orders. There is also provision for delivering a
copy of the award to each of the parties.
In proceedings under CPLR 7507 which were held on March 20, 1990 Amita
Mehta, wife of Harendra, represented her husband as his attorney and
appeared in-person. Both Mukesh and his wife Daksha Mehta were present They
all waived notice of the hearing; They agreed that they had entered into
and executed an agreement involving all the issues of the arbitration
proceedings. Judge Ralph diamond, before whom the proceedings under CPLR
7507 were held, examined the parties who were present along with their
counsel as to the execution of the settlement agreement by each of the
parties and thereafter the award made by the arbitrator It was recorded
that Mukesh had given the choice of packages A1 with B. It was also
recorded that the arbitrator had two fold functions (I) to make the award
and (2) to implement the award.
Now, Mukesh Mehta brought a motion for an order pursuant to CPLR 7510 for
confirmation of the award in the Nassau Country Court in the State of New
York. Harendra also filed cross motion for an order pursuant to CPLR 751
l(b) for vacating the award or in the alternative seeking modification of
the award on the grounds mentioned in the cross motion. By judgment dated
October 22, 1990, the Court confirmed the award granting the motion of
Mukesh Mehta with certain modifications. It observed that Harendra failed
to demonstrate that the award either dealt with matters beyond the scope of
what had been submitted or that he gave a completely irrational
construction to the settlement agreement between the parties which was
incorporated in the award and formed part of the award. There were certain
typographical errors in the judgment which were corrected by Order dated
October 31, 1990. A formal order was drawn on January 14. 1991 which read
as under;
“ORDERED AND ADJUDGED, pursuant to CPLR 7510 and 7514 that the award of the
arbitrator, Lalit Mehta, dated October 31, 1990 is hereby confirmed and
shall constitute a judgment of this court, provided however, that payments
by A,D. Development Ltd. to Mukesh Mehta for the purchase of his shares of
A.D. Development Ltd. shall be limited pursuant to Business Corporation Law
s. 514 to the availability of surplus, and it is further,
ORDERED AND ADJUDGED, that the branch of the motion of Mukesh Mehta and
Daksha Mehta seeking reargument of this court’s order and decision dated
October 22, 1996 be, and the same hereby is granted, and it is declared
that the limitation of payments by A.D. Development Ltd. for the repurchase
of shares to years in which the Corporation has a surplus is not applicable
to others obligated to make such payments, and it is further,
ORDERED, that the cfoss-motion of Harendra pursuant to CPLR 75 M(b) for an
order vacating such arbitration award on grounds of fraud or for
modification of the award to substitute a different neutral party to
determine certain matters be, and the same hereby is, denied without a
hearing, and it is further
ORDERED, that the branch of Harendra `s cross-motion pursuant to CPLR 7514
seeking to compel Mukesh Mehta to comply with certain obligations pursuant
to such arbitration award, and conditioning enforcement of any judgment
against Harendra upon Mukesh Mehta’s first fully complying therewith be,
and the same hereby is, denied, and it is further,
ORDERED AND ADJUDGED, that other remedies to enforce the award flow from
this judgment and enforcement proceedings may be brought in an appropriate
forum; and it is further,
ORDERED, that the branch of Harendra’s cross-motion pursuant to CPLR 6302
and 6311 to enjoin Mukesh Mehta and Daksha Mehta from taking any additional
action concerning certain Indian documents released to them by the law firm
of D.M. Harish & Co., and compelling Mukesh Mehta to deliver such documents
to the court pending further proceedings be, and the same hereby is denied,
and it is further,
ORDERED AND ADJUDGED, that pursuant to the provisions of paragraphs “12”,
“15” and “17” of the Settlement Agreement dated March 20, 1990 incorporated
into the award of the arbitrator, Mukesh Mehta, residing at 48 Arbor Lane,
Roslyn Heights, New York 11577 shall recover from A.D. Development Ltd., a
New York Corporation having its principal place of business located at 22,
Athex Drive, Glen Cove, New York 11542 the sum of $ 265,000 less the sum of
$146.293 paid on account thereof, making the net sum of $188, 706.21, with
interest upon $ 68706.31 of said sum from October 3.1,1990 to December 31,
1990 at the rate of 9% per annum, in the amount of $1,030.59; and `interest
on $25,000 from November 1, 1999 to December 31, 1990 at the rate of 9% per
annum, in the amount of $375; With interest on $25,000 from December 1,
1990 to December 31, 1990 at the rate of 9% per annum, in the amount of
$187,50; and making in all a judgment of $120,299.30 as of December 31,
1990; and it is further…”
Objections of Harendra to the award were, thus, rejected by the Nassau
County Court. It, however, modified the award limiting and restricting the
payment to be made to Mukesh by the US company for his share and passed
judgment confirming the award so modified.
In those proceedings under CPLR 7510, the Court noticed that arbitration
proceedings were recorded under oath held before a Court Reporter and
Notary Public and though language of the award showed that the arbitrator
had signed and affirmed the award but, in fact, he did not actually sign
the award or deliver a copy to each party as required by CPLR 7507. The
Court, however, observed that the parties agreed that the failure of the
arbitrator to issue an award shall not affect the validity or binding
effect of settlement agreement, The Court, therefore, permitted to the
arbitrator to sign and affirm the award in compliance with CPLR 7507 and
serve a copy on the parties or their attorneys. Liberty was then granted to
Mukesh to renew his application to confirm the signed award. In pursuance
with this direction by the Court, the arbitrator signed his award on
October 31, 1990.
Amita Mehta then filed an affidavit on February 13, 1992 in Nassau County
Court alleging that duly initiated schedules A and B of the Settlement
Agreement had been fraudulently substituted by other non-initialed
schedules which contained some entirely new clauses. By order dated
September 20, 1993, the Supreme Court of New York Appellate Division
rejected her plea regarding fraudulent substitution of schedules.
Now, the scene shifted to India when Mukesh moved the Bombay High Court
under provisions of the Foreign Awards Act for enforcement of the Award
dated October 31, 1990 of Lalit Mehta the arbitrator, contending the same
to be a foreign award. Harendra raised various pleas in opposition thereto.
High Court after elaborate discussion rejected all of them and ordered that
the award be filed and proceeded to pronounce judgment according to the
award and thereafter decree followed.
Mr. Ganesh, learned counsel for the appellant, submitted that the High
Court could not order the award to be Filed and give judgment in terms
thereof. His objections to the impugned judgment were :
1. It is not an arbitral award inasmuch as there was no dispute on the
basis of which the arbitrator could give his award The arbitrator merely
acted as a rubber stamp.
2. It is not an award under the foreign Awards Act as the award is
merely effecting a family settlement. It is not of commercial nature.
Dispute did not arise out of any international trade.
3. Chapter XX-C of the Income Tax Act, 1961 has been violated and the
enforcement of the award in violation of the law of this country would be
against the public policy,
4. The award merged in the foreign judgment of a New York Court which
modified the award: So only the judgment could be enforced.
5. A fraud has been committed in getting the award and further that
certain schedules which formed part of the agreement to refer the disputes
to arbitration have been fraudulently substituted.
6. Supreme Court of the State of New York had already passed judgment
on June 6,1995 directing enforcement of the award which would now be
foreign judgment. The respondent has, in fact, filed a suit in the Bombay
High Court on the basis of the foreign judgment which suit was Filed in
1996 and service was effected on the appellant only in 1997.
Detailing his objections Mr, Ganesh said :
He read the objects and reasons of the Foreign Awards Act, Definition of
`foreign Award’ is given in Section 2 of that Act and also Articles I and
11 of the New York Convention of Recognition and Enforcement of Foreign
Awards which is schedule to the Foreign Awards Act. Argument was that
Foreign Awards Act is inapplicable as it is not a `foreign award’.
Section 2 of the Foreign Awards Act defines the “foreign award” to mean an
award on differences between persons arising out of legal relationship,
whether contractually or not considered as commercial under the law in
force in India, made on or after the 11th day of October, 1960-
(a) in pursuance of an agreement in writing for arbitration to which the
Convention set forth in the Schedule applies, and
(b) in one of such territories as the Central Government being satisfied
that reciprocal provisions have been made, may by notification in the
Official Gazette, declare to be territories to which the said Convention
applies.
Article 1 of the New York Convention is as under :
`Article I
1. This convention shall apply to the recognition and enforcement of
arbitral awards made in the territory of a State other than the State where
the recognition and enforcement of such awards are sought, and arising out
of difference between persons, whether physical or legal. It shall also
apply to arbitral awards not considered as domestic awards in the State
where their recognition and enforcement are sought,
2. The term “arbitral awards” shall include not only awards made by
arbitrators appointed for each case but also those made by the permanent
arbitral bodies to which the parties have submitted,
3. When signing, ratifying or acceding to this Convention, or notifying
extension under article X hereof, any State may on the basis of reciprocity
declare that it will apply the Convention to the recognition and
enforcement of awards made only in the territory of another Contracting
State, it may also declare that it will apply the Convention only to
differences arising out of legal relationships, whether contractual or not,
which are considered as commercial under the national law of the State
making such declaration:”
Article II of the Convention is in somewhat similar terms as the expression
`foreign award’ under Section 2 of the Foreign Awards Act and it is as
under:
“Article II
1. Each Contracting State shall recognise an agreement in writing under
which the parties undertake to submit to arbitration all or any differences
which have arisen or which may arise between them in respect of defined
legal relationship, whether contractual or not, concerning a subject matter
capable of settlement by arbitration.
2. The term “agreement in writing” shall include an arbitral clause in a
contract or an arbitration agreement, signed by the parlies or contained in
and exchange of letters or telegrams.
3. The Court of a Contracting State, when seized of an action in a matter
in respect of which the parties have made an agreement within the meaning
of this article, shall, at the request of one of the parties, refer the
parties to arbitration, unless it finds that the said agreement is null and
void, inoperative or incapable of being performed.”
Submission of Mr. Ganesh was that it is not a foreign award because (i)
there was no commercial dispute arising out of any international trade;
(ii) award does not relate to any commercial dispute arising if! the course
of international trade; and (iii) legal relationship between the parties
was of family members having equal shares in the properties and businesses
who merely sought separation and partition of their respective shares. He
said that mere fact that some of the properties happened to be derived form
the business done by the parties could not convert the award into foreign
award. To support his submission, he referred to two decisions of this
Court in R.M.. Investment and Trading Co. Ltd. v. Boeing Co. and Anr.,
[1994] 4 SCC 54 and Renusagar Power Co. Ltd, v. General Electronic Co. &
Anr., [1984] 4 SCC 679, In our view these two judgments do not help the
appellants. Rather the stress in these judgments is that broad and not
restricted construction should be given to the word “commercial” appearing
in Section 2 of the Foreign Awards Act. In R.M. Investment and Trading
Companies Pvt. Limited’s case, terms of the agreement required the
petitioner to play an active role in promoting the sale and to provide
“commercial and managerial assistance and information” which may be helpful
in respondents sales efforts. It was held that relationship between the
appellants and respondents was of commerciaJ nature. This Court said that
the word “commercial” under Section 2 of the Foreign Awards Act should be
liberally construed. In Renusagar’s case no doubt this Court observed that
the Foreign Awards Act was calculated and designed to subserve the cause of
facilitating international trade and promotion thereof by providing for
speedy Settlement of disputes arising in such trade through arbitration and
also said that any expression or phrase occurring therein should receive
consistent with its literal and grammatical Sense a liberal construction.
In ordinary parlance “commercial means’
” 1… of, engaged in, or concerned with, commerce. 2 Having profit as
primary and rather than artistic etc. value; philistine.” (the Concise
Oxford Dictionary).
In Black’s Law dictionary, “commercial” is defined asI :
“Relates to or is connected with trade and traffic or commerce in general
is occupied with business and commerce. Anderson v. HumIble Oil& Refining
Co., 226 Ga. 174 S.E. 2d 415, 416.”
The word “trade” is also defined in the Black’s Law Dictionary. It is :
“the act or the business or buying and selling for money; traffic; barter.
May V. Sloan, 101 U.S, 231, 25, L.Ed. 797, Purchase and sale of goods and
services between businesses, states or nations. Trade is not a technical
word and is ordinarily used in three senses: (1) in that of exchanging
goods or commodities by barter of by buying and selling for money; (2) in
that of a business occupation generally; (3) in that of a mechanical
employment, in contradistinction to the learned professions, agriculture,
of the liberal arts. People v. Volar vort of America, Inc., 1.0 Misc. 2d
378, 174 N.Y.S. 2d 789, 793.
An occupation or regular means of livelihood and is business one practices
other work in which one engages regularly. One’s calling; occupation;
gainful employment; means of livelihood. People v. Carr,, 163 Cal. App. 2d
568, 329 P. 2d 746, 752.”
We do not understand as to how it could be said that the award was hot a
foreign award. All the ingredients of Foreign award were there. Parties
were having business both in India and in the United States of America as a
joint venture and they also acquired properties. Differences that arose
between the parties were out of legal relationships and certainly of
commercial nature under the laws of this country. Agreement to refer the
disputes to arbitration, in writing, was made in the United States where
arbitration proceedings held and award given. It is not disputed that
United States is a country to which clause (b) of Section 2 of the Foreign
Awards Act applies, In the present case, the parties are no doubt related
to each other but that could not take the award outside the ambit of the
Foreign Awards Act, We asked Mr. Ganesh as to what would happen if there
were two strangers having businesses both in India and in United States or
when there was a joint venture between an Indian and a US national having
properties both moveable and immovable in both the countries and disputes
having arisen and award given in the United States, Mr. Ganesh, in spite of
his resourcefulness, was unable to give any convincing reply; There is no
merit in the objection of the appellant that the award is not a foreign
award arid that it is outside the Foreign Awards Act
That the award is not an arbitral award, submission of Mr. Ganesh was that
the arbitration agreement which was entered into on November 17, 1989 stood
revoked after the parties arrived at the settlement agreement dated March
20, 1990, Earlier agreement dated October 25, 1989 to refer the disputes to
arbitration stood superseded by the agreement dated November 17, 1989. Mr,
Ganesh read in detail the terms of the settlement agreement to contend that
parties themselves had resolved their disputes and that agreement was to
take effect irrespective of the fact whether the arbitrator gave his award
in terms thereof or not. He said arbitrator was to act merely as a rubber
stamp after parties had opted for various packages containing their
businesses and properties , Submission in brief was that unless there was
dispute or difference, there could be no arbitration, The arbitrator was
not only not required to act judicially after the agreements dated November
17, 1989 had been arrived at between the parties but, in fact, he was
prevented from acting judicially and giving any decision whatsoever
affecting the fights Of parties. He was not expected to hear or apply his
mind or perform any of the arbitration functions. In such a situation, even
though there was in existence an arbitration agreement that stood revoked
for one basic and simple reason that at that time there existed no dispute.
The agreement was straightaway made into the award, in support of his
submissions, Mr. Ganesh referred to a decision of this Court in K.K. Modi,
v. K.N Modi & Ors., [1983] 3 SCO 575 to contend that when a person has been
authorised to decide a certain dispute between the parties but he has no
function to perform as arbitrator, he could not give an award. But in that
case, under clause (9) of the Memorandum of Understanding between the
parties there were different contentions; one contending that the clause
constituted arbitration agreement, the other contending to the contrary.
This clause (9) was as follows : “Implementation will be done in
consultation with the financial institutions. For all disputes,
clarifications etc, in respect of implementation of this agreement, the
same shall be referred to the Chairman, IFCI or his nominees whose
decisions will be final and binding on bath the groups”.
It was in this context that this Court said that looking at the nature of
the functions expected to be performed by the Chairmen, IFCI, his decision
is not arbitration award. This judgment hardly helps Mr Ganesh in his
submissions. In the present case, the parties entered into the settlement
during pendency of the arbitration proceedings. Appellant himself
approached the courts in the United States never complain ing that it was
not an award. In proceedings under CPLR 7507 and CPLR 7510, Harendra had
even accepted the execution of the settlement agreement and the award made
by the arbitrator. We find that no such plea was taken either in the High
Court or in the grounds of appeal to this Court. Nassau County Court
noticed the functions to be performed by the arbitrator in the settlement
agreement. We do not find any merit in the argument of Mr, Ganesh that
arbitration agreement stood revoked when the parties during the course of
arbitration proceedings entered into a settlement among themselves and yet
wanted the arbitrator to give his award in terms thereof. It is nobody’s
case that authority of the arbitrator was revoked at any time. This
argument of Mr Ganesh seems to us to be made in more desperation.
Nassau County Court did not modify the award as such it merely corrected
the award so as to conform to the law of the State of New York.
Contention of the appellants that fraud was committed substituting
schedules in the award which schedules formed part of the settlement
agreement referring disputes to arbitration was also a subject matter of
challenge in Nassau County Court by the appellants which was rejected.
Section 7 of the Foreign Award Act details the circumstances under which a
foreign award may not be enforced. These are :
“7. Conditions for enforcement of foreign awards . – (1) A foreign award
may not be enforced under this Act –
(a) if the party against whom it is sought to enforce the award proves to
the Court dealing with the case that-
(i) the parties to the agreement were under the law applicable to them,
under some incapacity, or the said agreement is not valid under the law to-
which-the parties have subjected it, or failing any indication thereon,
under the law of the country where the award made; or
(ii) the party was not given proper notice of the appointment of the
arbitrator or of the arbitration proceedings or was otherwise unable to
present his case; or
(iii) the award deals with questions not referred or contains decisions on
matter beyond the scope of the agreement ;
Provided that if the decisions on matter submitted to arbitration can be
separated from those not submitted, that part of the award which contains
decisions on matter submitted to arbitration may be enforced; or
(iv) the composition of the arbitral authority or the arbitral authority or
the arbitral procedure was not in accordance with the agreement of the
parties or failing such agreement, was not in accordance with the law of
the country where the arbitration took place; or
(v) the award has not yet become binding on the parties or has been set
aside or suspended by a competent authority of the country in which, or
under the law of which, that award was made; or
(b) if the Court dealing with the case is satisfied that –
(1) the subject-matter of the difference is not capable of settlement
by arbitration under the law of India; or
(ii) the enforcement of the award will be contrary to public policy;
(2) If the court before which a foreign award is sought to be relied upon
is satisfied that an application for the setting aside of suspension of the
award has been made to a competent authority referred to in sub-clause (v)
of clause (a) of sub-section (1), the court may, if it deems proper,
adjourn the decision on the enforcement of the award and may also, on the
application of the party claiming enforcement of the away, order the other
party to furnish suitable security.”`
Supreme Court of New York, Appellate Division rejected the appellants plea
regarding fraudulent substitution of the schedules to the award. It will be
seen that a competent court in the State of New York rejected the
contention of the appellants that any fraud had been committed. Therefore,
sub-section (2) of Section 7 of the Foreign Awards Act would not be
applicable. There are no conditions now exist under sub-section (1) of
Section 7 of the Foreign Awards Act not to enforce the award on the alleged
ground of fraud. We find no merit in the plea of the appellant that
schedules to the award were substituted. This contention of the appellants
must fail.
It was then submitted by Mr. Ganesh that it was the case of the respondents
themselves that the foreign award had already merged into judgment dated
January 8,1991 of the Nassau County Court of the New York State. Under CPLR
7514, a judgement shall be entered upon the confirmation of an award. CPLR
7514 of the New York Arbitration Law is as under :
“7514, Judgement on an Award
(a) Entry. A judgment shall be entered upon the confirmation of an award.
(b) Judgmnt-roll, The judgement-roll consists of the original or a Copy of
the agreement and each written extension -of time within which to make an
award; the statement required by section seventy-five hundred eight [7508]
where the award was by confession; the award; each paper submitted to the
court and each order of the court upon an application sections 7510 and
7511; and a copy of the judgment.”
He said the respondents filed a suit in the Bombay High Court on its
original side (Suit No, 3787/96) on the basis of the judgment of Nassau
County Court dated 8.1.1991 arid that suit is pending of which service was
effected on the appellants only in August 1996. A copy of plaint in the
suit filed by the respondents was shown to us during the course of hearing.
Respondents in that prayed as underI :
(a) That the Hon’ble Court be pleased to order and declares that the said
foreign judgment dated 8th January, 1991 delivered by the Supreme Court of
Nassau. USA as confirmed by the Appellate Division of the Supreme Court of
New York dated 20th September 1993 is final, conclusive and binding upon
the plaintiffs as well as the Defendants herein;
(b) That this Hon’ble Court be pleased to pass a decree in terms of the
said Foreign Judgment orated 8th January, 1991 delivered by the Supreme
Court of Nassau, USA as confirmed by the Appellate Division of the Supreme
Court of New York dated 20th September, T.993.”
Thus, the argument was that when respondents have themselves filed suit on
the basis of the foreign judgement, they could not have recourse to Foreign
Awards Act. It was the foreign judgment in which the award merged which
would now hold the field. In support of this submission reference was made
to a decision of this Court in Badat & Company v…East India Trading Co.
[1964] 4 SCR 19, This judgement, in our view, is not applicable in the
present case. If read out of context, it may appear to be a so applicable
but it is not so. In this case, dispute arose between Badat & Co., an
Indian firm and East Indian Trading Company, a Private Ltd. Company
incorporated under the laws of the State of New York in USA for supply of
turmeric by the Indian firm to the foreign company. Parties had agreed to
do business on the terms of the American Spice Trade Association Under the
rules of the Association all questions and controversies and all claims
arising under the contract shall be submitted to and settled by
arbitration. American company invoked the arbitration agreement. It-
obtained two exparte awards totalling US $18748. American Company then
adopted proceedings in the Supreme Court of the State of New York to have
the said awards confirmed and judgment entered thereon. Judgment confirming
the awards was pronounced on April 13, 1950. American company thereupon
instituted the suit in the Bombay High Court on January 14, 1954, Suit Was
substantially based on the foreign judgment and in the alternative on the
two awards given by a domestic tribunal functioning in New York, Indian
firm raised number of pleas in defence. It was submitted that Indian firm
was not residing within the limits of the original jurisdiction of the
Bombay High Court or carry on business therein and the High Court had ho
jurisdiction to entertain the suit. It was not disputed that the Indian
firm on the date of the suit had ceased to reside or carry on business
within the limits of the civil jurisdiction of the Bombay High Court. The
matter could have rested at that but this court proceeded to examine the
position regarding the enforcement of foreign awards and foreign judgments
based upon awards. It referred to the provisions of the Arbitration
(Protocol and Convention) Act, 1937 and observed that it was common ground
that the provisions of that Act were not applicable to the awards in
question. It said that apart from the provisions of that Act, foreign
awards and foreign judgments based upon awards were enforceable in India on
the same grounds and in the same circumstances on which they were
enforceable in England under the common law on grounds of justice, equity
and good conscience. This Court then examined the law on the subject in
England and said that there was conflict of opinion on a number of points
concerning the enforcement of foreign awards and judgments based upon
foreign awards. However, certain propositions appear to be clear and these
were stated as under :
“One is that where the award is followed by a judgment in a proceeding
which is not merely formal but which permits of objections being taken to
the validity of the award by the party against whom judgment is sought, the
judgment will be enforceable in England, Even in that case, however, the
plaintiff will have the right to sue on the original cause of action. The
second principle is that even a foreign award will be enforced in England
provided it satisfies mutatis mutandis the tests applicable for the
enforcement of foreign judgements on the ground that it creates a
contractual obligation arising out of submission to arbitration. On two
matters connected with this there is difference of opinion. One is whether
an award which is followed by a judgment can be enforced as an award in
England or whether the judgment alone can be enforced. The other is whether
an award which is not enforceable in the country in which it was made
without obtaining an enforcement order or a judgement can be enforced in
England or whether in such a case the only remedy is to sue on the original
cause bf action, the third principle is that a foreign judgment or a
foreign award may be sued upon in England as giving good cause of action
provided certain conditions are fulfilled one of which is that it has
become final.”
Bearing in mind these principles this Court again considered whether
judgment of the Supreme Court of New York would be enforced against the
Indian firm by instituting a suit on the original side of the High Court
and said that the judgment furnished an independent cause of action and,
therefore, the question would be whether the cause of action furnished by
it arose within the limits of the original jurisdiction of the Bombay High
Court. The judgment was rendered in New York and, therefore, the cause of
action furnished by it arose at that place and not that anywhere else. This
Court then said that cause of action was really independent of the cause of
action afforded by the contract and, therefore, if advantage was sought to
be taken of it the suit would not lie at Bombay, Finally the Court said :
“(1) that there was a contract between the parties whereunder disputes
between them could be referred to arbitration to a tribunal in a foreign
country;
(2) that the award is in accordance with .the terms of the agreements,’
(3), that the award is valid according to the law governing arbitration
proceedings obtaining in the country where the award, was made:
(4) that it was final according to the law of that country; and
(5) that it was a subsisting award at the date of suit. Then the court
observed as follows :
“A view has been expressed in some English case that an award must also be
enforceable in the country’ in which it was made before a suit can be
brought in England on its basis. But upon the view we are taking it is not
necessary to decide this point, Now, when a suit is brought by a plaintiff
on the basis of an award it is not necessary for him to prove that the
amount claimed was actually payable to him in respect of the dispute nor is
it open to the defendants to challenge the validity of such an award on
grounds like those which are available in India under S.30 of the
Arbitration Act. A very limited challenge to the claim based on the award
is permissible to the defendants and mat is one of the reasons why it is
important to ascertain whether the award has in fact attained finality in
the country in which it was made. We will assume that the plaintiffs have
satisfactorily established the fast three of the Five conditions which we
have set out above. The question then is whether the fourth and the fifth
conditions have beert satisfied.”
The Court then considered the requirements of the laws of New York State
for giving an award finality and after examining various provisions said
that “from all these provisions it would be abundantly clear that the award
has no finality till the entire procedure is gone through and that the
award as such can never be enforced. What is enforceable is the judgment.”
It then added “No doubt, as a result of the judgement the decision of the
arbitrators became unchallengable in the New York State and for all
practical purposes in India as well but in the process the award made by
them has given way to the judgment of the Supreme Court of New York, It is
this judgment which can now furnish a cause of action to the plaintiffs and
not the awards”. This Court then finally held :
“No doubt, an award can furnish a fresh cause of action. But the award must
be final. If the law of the country’ in which it-was made gives Finality to
judgment based upon an award and not to the award itself, the award can
furnish no cause of action for a suit in India. In these circumstances, we
hold that: though the High Court of Bombay has jurisdiction to enforce a
final award made in a foreign country in pursuance of a submission made
within the limits of its original jurisdiction, the awards in question
being not final, cannot furnish a valid cause of action for the suit. Upon
this view we allow the appeal and dismiss the suit with costs throughout.”
The judgment of this Court in Badat & Co. is based on the English Common
Law. Provisions of the Arbitration (Protocol and Convention) Act, 1937 were
held to be inapplicable to the facts of the case. Here we are concerning
With the provisions of Foreign Awards Act which give effect to the
Convention on the Recognition and Enforcement of Foreign Arbitral Awards
held at New York on June 10, 1958 to which India was a party. To enforce a
foreign award, what we have to see is : if it is a foreign award within the
meaning of Section 2 of the Foreign Awards Act and conditions as prescribed
by Section 7 for its enforcement exist. Under Section 4 of this Act, a
foreign award shall, subject to the provisions of the Act, be enforceable
in India as if it were an award made on a matter referred to :arbitration
in India. The Court has to apply the provision of the Foreign Awards Act to
enforce a foreign award within the meaning of Section 2 of the said Act. It
would not be relevant to consider if the foreign award has attained
finality in the country where it was made. Further, if a judgment has been
obtained on the basis of the award in the country of its origin, the person
in whose favour the judgment is made may also be entitled to file suit in
his country based on that judgment if it satisfies the criteria laid by law
in this country. That may give that person an alternative mode to enforce
the award but that would not mean that the provision of Foreign Award Act
can be given a go by. We, therefore, find no force in the submission of Mr;
Ganesh that once the award attained finality in the Supreme Court of New
York, proceedings to enforce foreign award would not be maintainable and
that only suit could be filed on the foreign judgment, being the judgment
given by the Supreme Court of New York, In Renusagar’s, this Court said :
“Moreover, an examination of the relevant provisions of this Act (Foreign
Awards Act) and the Arbitration Act, 1940 will show that the schemes of the
two Acts are not identical and as will be pointed out at the appropriate
stage there are various differences which have a material bearing on the
question under consideration and as such decisions on similar or analogous
provisions contained in the Arbitration Act may not help in deciding the
issue arising under the Foreign Awards Act because just as the Arbitration
Act, 1940 is a consolidating enactment governing all domestic awards the
Foreign Awards Act constitutes a complete code by itself providing for all
possible contingencies in relation to foreign awards made pursuant to
agreements to which Article II of the Convention applies.”
Thus, as held in Renusagar’s case [1984] 4 SCC 679, Foreign Awards Act is a
complete Code in itself providing for all the possible contingencies in
relation to foreign awards. Once it is held that an award is a foreign
award, the provisions of the Foreign Awards Act would apply and where the
conditions for enforcement Of such an award exist as mentioned in Section 7
of this Act, the Court shall order the award to be filed and shall proceed
to pronounce judgment granting award and upon the judgment so pronounced,
decree shall follow. It is not material for the purpose of enforcement of a
foreign award under the Foreign Awards Act that in any other country than
India, a judgment has already been passed by a Court of competent
jurisdiction in terms of that award. A parry may have other remedy for
filing a suit passed on a foreign judgment but that will not oust
jurisdiction of the Court to enforce a foreign award under the Foreign
Awards Act. Provisions as contained in Sections 13 and 1.4 of the Code of
Civil Procedure (for short, the `Code’) would apply when a suit is brought
on a foreign award. Under Section 44A of the Code, there is a provision for
execution of decrees passed by Courts in reciprocating territory.
Explanation 1 to this section defines “reciprocating territory” to mean any
country or territory outside India which the Central Government may, by
notification, in the Official Gazette, declare to be a reciprocating
territory for the purposes of this section, Reciprocating territory
specified in Section 44A of the Code may hot be same as that specified in
clause (b) of Section 2 of the Foreign Awards Act. We are not called upon
to decide in the present proceedings what is the effect of the judgment
given on the award in question in the United States and how the fiigh Court
would proceed in the matter when a suit has been filed on the basis of the
judgment. The argument that the foreign award has merged in the judgment of
the Supreme Court of the State of New York has, therefore, to be rejected.
Main stress of Mr. Ganesh has been on the plea that the award is bad for
non-compliance with the provisions of Chapter XX-C of the Income Tax Act,
1961 (for short, the `IT Act’}. Chapter XX-C confers on the Central
Government (through Income-tax Department) primitive right to purchase an
immovable property for the amount of “apparent consideration”, where the
Appropriate Authority (constituted under the IT Act) finds that such
“apparent consideration” is 15% or more below the fair market value of the
property. Chapter XX-C gives the Income-Tax Department statutory right of
purchase of irnrnoveable property in respect of which the parties have
entered into an “agreement for transfer” within the meaning of Section 269
UA(a) of the IT Act. Section 269 UC requires that if an “agreement for
transfer” has been entered into, the parties must thereupon reduce it to
writing and file the requisite statement in the prescribed form with the
Appropriate Authority, thereby enabling the Appropriate Authority to
consider the transaction and then to decide whether or not to exercise its
statutory power of compulsory purchase. Rule 48 L (2) of the Income Tax
Rules, 1962 lays down that the statement under Section 269UC must be
furnished within 15 days from the date Of the entering into the “agreement
for transfer”. Failure to comply with this statutory requirement attracts
criminal sanctions user Section 276 AB, The term “transfer” has been given
a wide meaning under Section 269 UA (f). It was submitted that the purpose
behind the insertion of these provisions is to ensure that each and every
transaction concerning “transfer” of “immoveable property” (which terms are
very widely defined in Section 269 UA(f) and Section 269 U A(d) of the IT
Act) comes under the scrutiny of the Appropriate Authority as only then can
there be a check on proliferation of uncounted money. It is stated that
this Chapter was introduced in order to tackle the extremely grave problem
of rampant tax evasion and generation of black money which is then utilised
for acquisition of immoveable properties at prices which are shown to be
far below their real market value.
The mere fact that the documents of conveyance/exchange/lease are to be
executed subsequently in pursuance of the said “agreement for transfer” is
of no relevance or consequence at ail. In fact, such documents of
conveyance can be executed only if and after the requisite no objection
certificate (NOG) under the provisions of Chapter XX-C is issued. The
scheme of Chapter XX-C is that once an “agreement for transfer” has been
entered into, the parties have to mandatoriiy comply with the requirements
of Chapter XX-C and are prohibited from effecting “transfer” of the
property without first complying with the provisions of Chapter XX-C, that
is to say, filing the Section 269 UC statement within the specified time
and obtain the requisited NOG from the Appropriate Authority. It was
submitted that the Only situation in which Chapter XX-C does not apply is
where the transfer of property takes place without such an agreement ever
having been reached arid without the volition of the owner, such as, for
example, when the property is sold by auction under a Court’s order.
Conversely, whenever there te an “agreement for transfer” as defined under
Chapter XX-C, which has beeti entered into between trie parties, Chapter
XX-C would be applicable in all force.
As to what was the background under which Chapter XX-C came to be
incorporated under the IT Act, Mr, Ganesh referred to a decision of this
Court in C.B. Gautam v. Union of India & Ors., (1993) 199ITR 530, where
this Court noticed the arguments of the Union of India as ;
“…the main reason behind the introduction of this Chapter in the Income-
tax Act was the desire to curb large scale evasion of income-tax and to
counter to other modes of tax evasion adopted by various assessees to
deprive the Government of its legitimate tax dues, It was felt that a lot
of tax evasion was involved in transfers of immovable properties in urban
areas. Reference is made in the affidavit to the recommendations of the
Direct Taxes Inquiry Committee chaired by the Hon’ble Mr, Justice Wanchoo,
retired Chief Justice of India and known as the Wanchoo Committee. In this
interim report in 1970, the Wanchoo Committee took the view that
understatement of prices in the sale deeds of the immovable properties was
a widespread method of tax evasion and recommended, by way of a drastic
remedy, that the Government should empower itself to acquire the property
where the consideration was found to be understated in the sale deeds. It
was in pursuance of this recommendation that the provisions of Chapter XX-A
were introduced in the Income-tax Act. However, the provision of that
Chapter were found inadequate for dealing with the evil of under valuation
of immovable properties in sale deeds and agreements to sell with a view to
evade tax arid certain difficulties emerged in the effective enforcement of
the provisions of Chapter XX-A. It was in these circumstances that Chapter
XX-C was introduced in the Income-tax Act. It may be mentioned here that
the provisions of Chapter XX-A ceased to operate in respect of transfers of
immovable property made after September 30, 1986, and as from October I,
1986, the provisions of Chapter XX-C came into force,”
Mr. Ganesh submitted that the settlement agreement dated March 20, 1990
attracted the provisions of Chapter XX-C of the Income Tax Act and, thus,
it mandatorily required compliance with the provisions of that chapter. The
award was at best only a consent award which stood on no better: fooling
than or on the same footing as a consent decree. He said in view of the
decision of this Court that a consent decree is nothing but a private
agreement between the parties and that the seal of the Court which is added
thereto does not in any manner change its character or effect in law.
In Baldevdas Shivlal and Aw. v, Filmistan Distributors (India), Pvt. Ltd &
Ors., AIR (1970) SC 406 this Court was considering whether a consent decree
operates as res judicata. It said that consent decree does not operate as
res judicata as it is merely the record of a contract between the parties
to a suit to which is super-added the seal of the court and that a matter
in contest in a suit may operate as res judicata only if there is an
adjudication by the court. The Court said that the terms of Section 11 of
the Code of Civil Procedure left no scope for a contrary view. On this, Mr.
Ganesh based an argument that award was nothing but a contract which
contained transfer of interest, imrnoveable property in India by Harendra
and Mukesh and, thus, fall within the scope of Chapter Xx-C of the IT Act
In Ruby Sales and Services (P) Ltd & Anr. v. State of Maharashtra & Ors.,
[1994] 1 SCC 531, question before this Court was whether a consent decree
whereunder the title of immoveable property is conveyed expressly falls
under the definition of “conveyance” under Section 2(g) or “instrument”
under Section 2(1) of the Act or such consent decree falls outside the
ambit and scope of the definition of “conveyance” or “instrument” under the
Act. This Court upheld the view of the Division Bench of the Bombay High
Court that having regard to the recital in the consent decree itself, the
consent decree on its true interpretation is a conveyance itself and is
covered by the definition of “conveyance” under the Stamp Act and at any
rate the consent decree fulfils all the requirements of transfer under the
consent decree in favour of the vendees and as such a consent decree -would
be liable to stamp duty under the Act. This Court noticed that the consent
decree depends on the terms thereof. Merely because an agreement is put in
the shape of a consent decree it does not change the contents of the
document. It remains an agreement and it is subject to all rights and
liabilities which any agreement may suffer. Having a stamp of court affixed
will not change the nature of the document. A compromise decree does not
stand on a higher footing than the agreement which preceded it. A consent
decree is a mere creature of the agreement oh which it is founded and is
liable to be set aside on any of the grounds which will invalidate the
agreement.
Further submission of Mr. Gatiesh was that an award is also an “agreement
for transfer” within the meaning of Chapter XX-C, The award declare the
right of Mukesri to immoveable properties comprised in the packages
selected by him and also similarly declare the rights of Harendra in
respect of immoveable properties including in the packages allotted to him.
Both these sets of packages including a large number of Immoveable
properties located in and outside Mumbai in India and also in the United
States, It was, thus, submitted that the arbitral award which declares the
rights of the parties in respect of immoveable properties was compulsorily
required to be registered under the provisions of the Registration Act,
1908 and if the award was not registered, the Court cannot look at such an
award or pass a decree in terms thereof, Reference was made to a decision
of this Court in Lachhman Dass v. Ram Lal & Anr,, [1989] 3 SCC 99.
It was, thus, submitted that since the award in the present case was not
registered, the impugned judgment and decree passed which are in-terms of
the said unregistered award are to be set aside. Judgment of this Court in
Tehmi Sidhwa & Ors. V. Shiv Banerjee & sons Pvt. Ltd, [1974] 2 SCC 574, was
sought to be distinguished. Section 269 UC of Chapter XX-C prescribes
registration of a transfer unless the requisite NOC obtained. In Lachhman
Dass v. Ram Lal & Anr., [1989] 3 SCC 99, there was dispute between the
brothers respecting certain piece of land which stood in the name of the
appellant. Claim of the respondent was that it was Benami in the name of
the appellant. They set an arbitration who gave his award and then filed
the same in the Court for making that rule of the Court. One of the
objections raised by the appellant was that the award was bad and
unenforceable. It was hot properly stamped nor it was registered one and as
such could not be made rule of the court; The award which was under the
Arbitration Act, 1940 said that half ownership of the disputed land was now
be owned by the respondent. Then the award gave certain directions. This
Court said that the award affected immoveable property of the value of over
Rs 100/- and as such required to be registered Under the Registration Act.
In Mrs. Tehmi P. Sidhwa & Ors. v. Shiv Benerjee & Sons Pvt. Ltd. & Anr.,
[1974] 2 SCO 574, the award under the Arbitration Act, 1940 directed
partition of immovable property of the value of more than Rs. 1,00,000. The
question was if it requires registration under Section 17(1 )(b) of the
Registration Act. This Court after examining the award said that if the
award related to partition of immoveable property of the value exceeding
Rs, 100, it would require registration but then it to be seen if the award
operated to create rights in immovable property or whether it merely
created a right to obtain another document which would when executed create
any such right. Since the award merely created a right to obtain another
document, it would fall under section 17(2)(v) and not under Section 17(l)
(b) of the Registration and would not require registration.
Lastly, it was submitted that if what the High Court in the impugned
judgment says is correct, it would become extremely easy to bypass the
provisions of Chapter XX-C thereby effectively reducing it to a dead letter
as it could always be possible for parties first to enter into an agreement
and then to get an arbitral award in terms of such an agreement within or
outside India and then claim that the provisions of Chapter XX-C are not
attracted. Mr, Ganesh said that if this interpretation was to be accepted.
Chapter XX-C would become completely unworkable and meaningless and its
underlying public purpose and policy would be totally frustrated.
We do not think that submissions made by Mr. Ganesh on Chapter XX-C of IT
Act have any sound basis. Settlement agreement dated March 20, 19% is not a
mere agreement for transfer. As noted above, parties have vast businesses
and properties both in India and in the USA. Settlement agreement was
between (1) Harendra Mehta, his wife Amita Mehta and he himself as Karta of
Harendra Mehta HDF; (2) Mukesh Mehta, his wife Daksha Mehta and he himself
as Karta of Mukesh Mehta HUF; (3) Mettaco Enterprises Trust; and (4) A.D.
Developments Ltd., a New York Corporation having its principal office at
New York. The settlement agreement runs into 57 long pages. It is a complex
agreement. It also mentioned litigation between parties pending in the
Supreme Court of the State of New York, Nassau County Court. After the
parties have got their respective packages of the properties and businesses
both in India and in the United States the award required the parties to
execute transfer and closing documents. In this respect, clause 5 of the
settlement agreement would be relevant and is as under -:-
“Further, at the closing, the parties will execute transfer and closing
documents to be mutually agreed to by the parties’ respective attorneys. If
the parties attorneys cannot agree on the sum and substance of the closing
comments, the firm of Skadden, Arps, Slate, Meaghr & Flom or if they refuse
the firm of Simpson, Thacher &. Bartlett shall choose the appropriate
transfer and closing documents and the choice made by this firm shall be
binding upon the parties of this agreement and the cost of any consultation
of assistance in preparation of the Transfer and closing documents shall be
shared equally between the parties. It is specifically understood that the
transfer and closing documents referred to herein are the United States
Businesses and Properties Transfer and closing documents. The parties have
already agreed that the opinion of D.M. Harish & Company with respect to
the transfer and closing documents of Indian Businesses and properties will
be final and binding on the parties.” This clause also provided as to how
the documents would be executed if any party refuses to execute the
aforesaid transfer and closing documents. Then there are various terms
regarding continuances of their obligations under the businesses and
properties even though there is separation and division of assets between
two different groups. Settlement agreement also stipulates certain rights
of one party with respect to the assests falling to the share of the other.
All these clauses are not to be read in isolation and they form part of one
composite agreement. It is not necessary to detail various clauses of the
settlement agreement. It will, however, be interesting to note some part of
the proceedings under GPLR 7507 before Judge Ralph Diamond on March 20,
1990 Mr. Sciacca represented Harendra while Mr, Ravi Khanna represented
Mukesh; Anita Mehta appeared for herself and as attorney to her husband
Harendra Mehta ;
“THE COURT : It is my understanding that the agreement as well as the plan
that has been selected will all be included as part of the arbitrator’s
award.
MR. SCIACCA : Correct. MR. KHANNA : Correct.
LALIT MEHTA (Arbitrator) : It is the further understanding of the
arbitrator that two plans of settlement have been, pursuant to said
agreement, proposed by Harendra and presented to Mukesh for acceptance of
one of the plans,
I now address Mukesh Mehta and ask if he has had an opportunity to review
the plan and make a selection.
MUKESH MEHTA: Yes, I have Selected the India Plan which is B combined with,
I believe, A-l, which is the second half of the B plan.
The B plan is the Indian package which enumerates the various assets
including Mettaco Engineering, Mettaco Cold roiling Private Limited,
Mettaco Alloys Private Limited, Mettaco Rolling Industries, Mettaco
International, Mettaco Corporation, Progressive Safes Private Limited,
Mettaco Enterprises Trust Daksh Holding and Trading Private Limited, Amish
Holding and Trading Private Limited, Shaanamish Holding and Trading Private
Limited, H.H, Associates, Amish Associates, D.M. Associates, an apartment
in Urvach Building. LALIT MEHTA (Arbitrator); That is on Nepenacy Road in
Bombay, That is the Petit Hall Apartment.
MR. SClACCA : Don’t read it. We will sign it.
MR. KHANNA : The Indian Plan B is three pages. It is in conjunction with
another plan.
MUKESH MEHTA : I have to take Al with B. MR. KHANNA : That is two pages.
MUKESH MEHTA : Plan B along with Plan Al. That is how the pages are
prepared.
MR. KHANNA : That’s it.
THE COURT :I Is there any problem? My understanding is there are two plans.
Each plan has two parts. And the two parts you are talking about is part of
that one plan.
MR. KHANNA ; That is how the agreement is made out. Anyone -picking the
India Plan will pick out Plan Al,
LALIT MEHTA (Arbitrator) : There is no objection. MR. SCIAGCA : That is
right,
LALIT MEHTA (Arbitrator) v Therefore, that plan is what number? Let the
lawyer see it.
MR. SCIACCA : Plan A and Plan Bl. Let Mukesh Mehta sign AI and Plan B.
(Mukesh Mehta signed Agreement.)
LALIT MEHTA (Arbitrator) : May I request that each side check each and
every page.
MUKESH MEHTA : Should we initial each page? LALIT MEHTA (Arbitrator): Yes.
(Each page initiated.)
THE COURT ; May I suggest the following: when the arbitrator’s award is
complete it’s going to include a number of exhibits. Exhibit A will be the:
agreement itself. Exhibit B will be the plan selected by Mukesh and Daksh.
Let’s have the reporter so mark it so their will be no question as to what
we are referring to
(Settlement Agreement marked as Exhibit `A’ for identification.) Plan B and
Plan Al marked as Exhibit B for identification)
MR, SCIACCA : Just to be clears the plan that Mukesh has chosen is Exhibit
B to this stipulation and arbitration proceeding.
Plan B which is the Indian Package and Plan A1 which is the United States
note.
MR. KHANNA : Plan B is 3 pages and Al is two pages. Therefore, Exhibit B is
5 pages in all. Each of which have been either initiated or signed by
Mukesh.
MR. SCIACCA : Attorneys for both side have initiated Exhibit B immediately
beneath the Exhibit mark.
THE COURT : Regarding Exhibit C, which is being made a part of the
arbitrator award, that is regarding Harendra Mehta which properties will be
going to Harendra or Plan A, the United States package, and B-l, the Indian
note, which we are collectively marking at this proceeding as Exhibit C.
The United States Package is four pages and the Indian Note is four pages.
There is a total of eight pages in Exhibit C
(Plan A and Plan B-l, the Indian Note, marked as Exhibit C for
Identification.)
MR, KHANNA : Each of these pages have been initialed by Amita Mehta and the
attorneys immediately below the Exhibit mark.
THE COURT : I Would also like the reporter to maker as Exhibit D, the Power
of Attorney, going from Harendra to Amita.
(Power of Attorney marked as Exhibit `D’ for identification.)
THE COURT; Regarding transfer documents, it is my understanding arid the
arbitrators understanding, that an agreement has been made regarding these
transfer documents,
MR. SCIACCA : Correct, that is provided for in a transfer agreement.
THE COURT: According to the original submission, the arbitrator had a
twofold function.
One was to make the award.
And two was to implement that award…”
Again a mere look at the agreement shows that it is not an agreement for
transfer as understood in clause (a) of Section 269 UA of Chapter XX-C of
the IT Act, The settlement agreement also does not stipulate exchange of
any immoveable property. It rather divides equally businesses and
properties between Harendra and Mukesh. “Exchange” has been defined under
Section 118 of the Transfer of Property Act where two persons mutually
transfer the ownership of one thing for ownership of another. When we
consider exchange of immoveable property falling within the definition of
exchange’ in Section 118 both the properties would situated in India.
Agreement for transfer refers to immoveable property which is defined in
clause (d) of Section 269UA. It is difficult to appreciate the arguments of
Mr. Ganesh as to how in the present case, there is transfer of any
immoveable property under the settlement agreement. It appears to us that
the bone of contention is a flat in Urvashi building in Mumbai which formed
part of B+A1 of Mukesh. It was not disputed before us that for this the
appellants did execute a gift deed in favour of the respondents on advice
received but no steps were taken to compel the transaction as, it appears,
relations soured. This would also show that the settlement agreement on the
award did not require filing of any declaration under Chapter XX-C of the
IT Act. Moreover, in our view in the case of a foreign award, provisions of
Chapter XX-C of the IT Act are not attracted. Ft was said that under
Chapter XX-C a net has been thrown wide to bring within its purview all
sorts of immoveable properties but that net is not wide enough to cover
foreign award covering businesses and properties both in India arid in a
foreign country. Apprehension of Mr. Ganesh that if we give this
interpretation-a method can be found by the parties to escape the rigour of
Chapter XX-C knocking at the very provision of law which strikes at the
root of biack-money rampant in the sale and purchase of immoveable
property. If that is so, legislature can always stop in to block the gap if
it finds there is any escapement of revenue. We are also of the view that a
foreign award under the Foreign Award Act does not require registration
Under the Registration Act.
A decree or order of a court does not require registration under clause (b)
of sub-section (I) of Section 17 of the Registration Act This is the effect
of clause (vi) of sub-section (2) of Section 17. Earlier under this clause
(vi) before its amendment in 1929 even an award did not require
registration. However, after omission of the words “and any award” an award
creating or declaring right or interest in immoveable property of the value
of Rs. 100 would require registration. But then that award would be an
award under the Arbitration Act, 1940 and certainly not a foreign award.
Let us examine this argument of Mr, Ganesh that foreign award required
registration from another angle, He said that the foreign award has already
merged in the foreign judgment on the basis of which Mukesh has brought
suit in the Bombay High Court. A foreign judgment does not require
registration as the process of suit having been decreed on that basis will
have to be gone through. When a decree is passed by the Court, it does not
require registration in view of clause (vi) of subjection (2) of Section 17
of the Registration Act. A decree or order of a court affecting the rights
mentioned in Section 17(l)(b) and (c) Would not require registration. It
would, however, require registration where the decree or order on the basis
of compromise affects the immoveable property other than that which is the
subject matter of the suit or proceeding. Even a decree passed by the
foreign court execution of which is sought under Section 44A of the Code of
Civil Procedure would not require registration. That being the position, we
are of the view that foreign award under the provisions of the Foreign
Awards Act does not require registration under the Registration Act: In any
case, in the present case the award creates a right to obtain transfer and
closing documents which as regards Indian properties and businesses are yet
to be executed by D.M. Harish & Co., Chartered Accountants. Decision of
this Court in Mrs. Tehmi P. Sidhwa, case [1974] 2 SCC 579, as rightly
pointed by Mr Dholakia. learned counsel appearing for the respondents,
would be fully applicable and the argument that the award required
registration has to be rejected on this ground as well.
After having examined, all the contentions raised by the appellants, We
find no ground to interfere in the impugned judgment of the High Court.
Appeal is accordingly dismissed with costs.