High Court Kerala High Court

Jeby @ Jebin. K.J. vs Aruldas on 19 November, 2008

Kerala High Court
Jeby @ Jebin. K.J. vs Aruldas on 19 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 737 of 2005()


1. JEBY @ JEBIN. K.J., S/O. JOY,
                      ...  Petitioner

                        Vs



1. ARULDAS, RESIDING AT NANDILATH
                       ...       Respondent

2. SHAJI, S/O. BHASKARAN, RESIDING AT

3. THE ORIENTAL INSURANCE COMPANY,

                For Petitioner  :SRI.V.CHITAMBARESH

                For Respondent  :SRI.A.R.GEORGE

The Hon'ble SHRI K. Justice J.THOMAS STANLEY(RETD.ADDL.DIST.JUDGE)

 Dated :19/11/2008

 O R D E R
          BARRISTER SRI.M.P.RAMACHANDRAN NAIR
        (SENIOR ADVOCATE, HIGH COURT OF KERALA)
                                 AND
                    SRI.K.J.THOMAS STANLEY
                     (RETD.DISTRICT JUDGE)
       ================================
                      M.A.C.A.No.737 of 2005
        ===============================
             Dated this the 19th day of November, 2008

                               AWARD


     This case was settled between the parties in the Adalat on

29.09.2008 and is posted today for passing final Award. The

following final Award is passed:

     The Insurance Company is directed to deposit an additional

compensation of Rs.25,000/-(Rupees twenty five thousand only)

before the Motor Accidents Claims Tribunal, Thrissur, for

payment to the appellant within 60 days from the date of the

Award. Non-payment of the amount within the stipulated period

will attract interest at the rate of 9% per annum.

     The M.A.C.A is disposed of as settled between the parties.




                                M.P.RAMACHANDRAN NAIR
                  (SENIOR ADVOCATE, HIGH COURT OF KERALA)




                                 K.J.THOMAS STANLEY
                                (RETD.DISTRICT JUDGE)

dvs


? IN THE HIGH COURT OF KERALA AT ERNAKULAM

+Arb.A.No. 37 of 2008()


#1. SRI.B.NARAYANA MURTHY,
                      ...  Petitioner
2. SRI.G.VENKATESWARA RAO, BEHIND
3. SRI.G.S.RAMACHANDRA RAO, MIG 25/668,
4. M/S.VIJAYA SHRIMP FARM EXPORTS LIMITED,

                        Vs



$1. THE MARINE PRODUCTS EXPORT DEVELOPMENT
                       ...       Respondent

!                For Petitioner  :SRI.A.V.THOMAS

^                For Respondent  : No Appearance

*Coram
 The Hon'ble MR. Justice J.B.KOSHY
 The Hon'ble MR. Justice K.P.BALACHANDRAN

% Dated :29/10/2008

: O R D E R

J.B.KOSHY & K.P.BALACHANDRAN, JJ.

————————————–
Arb.A.No.37 of 2008

————————————-

Dated 29th October, 2008

JUDGMENT

Koshy,J.

The appellants herein approached the court below for setting

aside the arbitration award passed against them under section 34 of the

Arbitration and Conciliation Act, 1996. The respondent is a statutory

authority incorporated for development of marine product industry under

the control of the Union of India. As a part of its functions, it formulated

a scheme to render promotional support and financial assistance for the

establishment of project for seafood processing etc. At the request of

the appellants, the respondent agreed to subscribe equity shares of the

fourth appellant company. Appellants 1 to 3 are its promoters. The

financial agreement is dated 25.10.1993. As per the agreement, the

Marine Products Export Development Authority was allotted with

2,50,000 equity shares of Rs.10/= each and paid share value of

Rs.25,00,000/=. Appellants were bound to buy the said shares upon

expiry of five years from the date of commencement of commercial

production by the company for the price to be calculated in the manner

provided in the agreement. The company started commercial production

on 1.10.1994. The appellants failed to purchase the shares as per the

Arb.A.37/2008 2

agreement inspite of repeated letters and reminders. On 9.12.1999

the appellants expressed their inability to buy back the shares at that

time. The reason stated is that because of various loss, supreme court

orders on environmental protection, financial difficulties etc., they

were running on a huge loss. Subsequently, the industry was also

closed. They were unable to function the factory with profit and the

factory was ultimately closed. But, the Arbitrator held that as per the

agreement, they were bound to buy back the shares on the terms of

the agreement and award was passed strictly in terms of the

agreement. The award was challenged before the District Court. The

District court found that no grounds are made out to set aside the

award. The award of the Arbitrator cannot be set aside on mere

asking unless specific grounds mentioned under the Act are

established. It is true that there was financial difficulties, but, the

amount taken as advance has to be repaid and in any event, no

grounds are made out for interfering in the said award. Therefore, we

refuse to set aside the award passed or the well reasoned order of the

District Court. We make it clear that this will not preclude the

appellants from applying to the statutory authorities to grant them

time or some indulgence regarding payment of the amount. It is also

prayed by the counsel for the appellants that assets of the company

should be proceeded first as substantial amount can be realised from

Arb.A.37/2008 3

the assets. In fact, the respondent authority wants the money back.

It is for the respondent to proceed against the assets of the company

first and if it is not realised only steps need be taken for personal

execution unless unnecessary obstructions are created by the

appellants in proceeding against the company assets.

The appeal is dismissed.

J.B.KOSHY
JUDGE

K.P.BALACHANDRAN
JUDGE

tks