Supreme Court of India

Maghendra Pal Tyagi vs Jayant Davar & Ors on 5 June, 2008

Supreme Court of India
Maghendra Pal Tyagi vs Jayant Davar & Ors on 5 June, 2008
Author: L S Panta
Bench: C.K. Thakker, Lokeshwar Singh Panta
                                                                       REPORTABLE
             IN THE SUPREME COURT OF INDIA
                  CIVIL APPELLATE JURISDICTION
          CIVIL APPEAL Nos. 3034-3036 OF 2005

Maghendra Pal Tyagi                                 .....           Appellant

                               Versus
Jayant Davar & Ors.                                         .....
Respondents



                          JUDGMENT

Lokeshwar Singh Panta, J.

1. These appeals are directed against the judgment and

order dated 10.10.2003 in Misc. Application No.186 of 2000

(impugned order-1); order dated 14.07.2004 in Misc.

Application No.178 of 2004 in M. A. No. 186/2000 (impugned

order-2) and order dated 18.08.2004 in Misc. Application

No.263 of 2004 in M. A. No.186/2000 (impugned order-3)

passed by the Special Court constituted under The Special

Courts (Trial of Offences Relating to Transactions in
2
Securities) Act, 1992 [hereinafter referred to as “the Act”] at

Bombay.

2. The short facts leading to the present proceedings are as

under:-

The appellant herein held 200 shares of Hero Honda

Company – fourth respondent-company herein. In and

around September 2003, the appellant desired to dispose of

the said 200 shares, but he allegedly lost the same. On

21.09.1993, the appellant got a police report registered in the

Sihani Gate Police Station, Ghaziabad. On or about

22.09.1993, the appellant approached and requested the

fourth respondent-company for issue of duplicate Certificates

in lieu of his lost shares along with all supporting documents,

indemnity bonds and affidavits, etc.

3. On 05.01.1994, the fourth respondent-company got an

Advertisement/Public Notice published in Newspapers calling

upon to file objections, if any, against issue of duplicate Share

Certificates to the appellant and also striking a note of caution

to the public at large not to deal with the shares so specified

in the advertisement. Having not received any objection from
3
any one, the fourth respondent-company on 03.02.1994

issued duplicate Share Certificates to the appellant. The

appellant transferred his shares in favour of Jayant Davar –

the first respondent herein, which were registered in his name

by the fourth respondent-company on 18.10.1994. The first

respondent had been offered 50 Bonus Shares by the fourth

respondent-company, which offer was profitably availed by

him. The first respondent sold/transferred 200 shares which

he got from the appellant and 50 Bonus Shares consequently

acquired by him, but the fourth respondent-company did not

register the said transfer. This was done on the asking of the

CBI, who was investigating the Share Transfer Scam, and

advised the first respondent and the transferee to approach

the Custodian – second respondent herein. The fourth

respondent-company asked the appellant to enforce indemnity

bond, but the appellant did not agree as the fourth

respondent-company had not suffered any loss, etc. as a

result of the transaction.

4. The case of the first respondent before the Special Court

was that he purchased 800 shares of fourth respondent-
4
company through its broker M/s. Jamnadas Morarjee & Co.

during the months of July-August, 1994 and thereafter the

said shares were sent for transfer to the Registrar and Share

Transfer Agent of respondent No. 3, i.e. MCS Limited. The

shares were finally transferred in his name on the basis of

valid instruments of transfer and, accordingly, a ledger folio

No. 141982 has been allotted to him. The second respondent

filed Miscellaneous Application No. 186/2000 before the

Special Court claiming 200 shares which were transferred in

his name from the appellant and 50 bonus shares in the ratio

of 1:4 as issued by third respondent against those 200 shares.

The first respondent stated before the Special Court that he

had sold 250 shares in the open market through his share

broker M/s. TRC Securities Pvt. Ltd. in the month of

May/June, 1997. Upon lodgment of the said 250 shares with

MCS Limited, they, vide their letter dated 26.06.1997 refused

to transfer/register the shares in the name of the lodger i.e.

Morgan Stanley Assets Management Inc., A/c Morgan Stanley

Institutional Fund Inc. Emerging Markets Portfolio.

Subsequently, the 250 shares were returned to first
5
respondent as `Bad Delivery’ under two different covering

letters dated 26.06.1997 and 10.07.1998 respectively. MCS

Limited received a letter bearing No. 5696/Cus/Mob/UR-

CBI/96 (533B) dated 29.02.1996 from the second respondent-

Custodian regarding stop transfer of the shares in favour of

any person without permission of the Custodian. The MCS

Limited also enclosed copy of transfer deeds, share certificates

and Custodian’s letter dated 29th February, 1996 along with

their letter to the second respondent who on going through the

same, came to know that 117335 shares of fourth respondent-

company belonged to the Notified Persons of the group of Late

Harshad S. Mehta which were seized by CBI and remained in

their custody. The letter also revealed that Late Harshad S.

Mehta and his group were notified by the Custodian on 8.6.92

under the provisions of the Act and all properties belonging to

them stood attached simultaneously with the issue of the

notification and the fourth respondent-company was informed

not to deal with those shares in any manner including

transfer, pledge, issue of duplicate etc. and all corporate
6
benefits admissible on these shares may be held in abeyance

till the orders passed by the learned Special Judge.

5. In view of the above stated circumstances, the first

respondent requested the fourth respondent-company to

transfer the shares in the name of the buyer who purchased

the same in the open market. The fourth respondent-

company vide their letter dated 8th October, 1997 informed the

first respondent that one Mr. Mahendra Pal Tyagi – appellant

herein was holding the said 200 shares under Ledger Folio No.

128027 bearing Share Certificate Nos. 58193, 46706, 179855

which he claimed having been lost and requested the fourth

respondent-company to issue duplicate shares in lieu of the

aforesaid original lost share certificates. The appellant also

submitted the Police Report, indemnity bond, affidavit along

with the request letter to the fourth respondent-Company who

issued duplicate shares to the appellant under Share

Certificate Nos. 191549-191552. The duplicate shares

subsequently were lodged by the first respondent for transfer

in his name and, accordingly, the fourth respondent-company
7
transferred the said shares on 18th October, 1994 in the name

of the first respondent.

6. The fourth respondent-company thereafter received a

letter dated 29th February, 1996 from the office of the second

respondent-Custodian whereby the Custodian asked the

fourth respondent-company to “stop transfer” of certain

shares including the shares which are the subject matter of

these proceedings and also held in abeyance all the benefits

accruing on those shares as the said shares were seized by the

CBI at the time of raid laid on the places of Late Harshad S.

Mehta. The letter of 8th October, 1997 revealed that the list

furnished by the second respondent-Custodian includes

original shares of the appellant which he allegedly lost. The

fourth respondent-company, therefore marked “stop transfer”

against the duplicate shares which were transferred in the

name of the first respondent and advised the first respondent

to approach the stock exchange through whom the first

respondent purchased those shares so that through proper

channel, the introducing broker as well as the share holder,

i.e. the appellant could be asked to replace the said shares
8
with good shares. The first respondent admitted that he

purchased 200 shares from the open market through their

share broker and paid the consultation thereof and thereafter

the shares were also registered in his name by the fourth

respondent-company as per the provisions of the Companies

Act, 1956 and he had absolutely no knowledge about the

duplicate shares being issued in the name of the appellant by

the fourth respondent-company. He claimed that in the facts

and circumstances narrated in the application, first

respondent is the real and only owner of these shares and,

accordingly, all corporate benefits accrued thereon since the

date of registration of the 250 shares in his name, be paid to

him in the interest of justice. By reasons of the impugned

order dated 10.10.2003, the learned Special Judge allowed

Misc. Application 186 of 2000 filed by the first respondent. It

was directed:-

“This application relates to 250 shares of
respondent no.3 company. It appears
that the respondent no.4 who was
holding these shares had sold the shares
on the Stock Exchange which were
purchased by the notified party. Taking
advantage of the fact that the notified
9
party because of the notification could
not apply for transfer of the shares, the
respondent no.4 applied for duplicate
shares by making a misrepresentation
that he has lost the shares and received
from the Company the duplicate shares.

Those duplicate shares were again sold
and they were now purchased by the
applicant. The principal prayer in the
application is for lifting of attachment on
these 250 shares. It is obvious that
these 250 duplicate shares have been
issued by the Company because of
misrepresentation made by the
respondent no.4. By an order dated 16th
July, 2003, the respondent no.4 was
directed to deposit in this Court an
amount of Rs.6,00,000/-. The
respondent no.4 has not obeyed this
order. In the affidavit filed by the
respondent no.4, the explanation that
has been given by him is incapable of
being accepted. There are no documents
produced in support of that explanation.

It is thus clear that there is no question
of attachment of 250 shares of the
respondent no.3 company being lifted.

The relief to which the applicant would
be entitled is to recover from the
respondent no.4 the value of the shares.

It is clear from the report submitted by
the Custodian, that these shares were
purchased by the Applicant in the month
of June 1994 and payment for it was
made by cheque dated 6th July 1994 and
the amount was Rs.2,94,400/-. The
applicant therefore would be entitled to a
decree against the respondent no.4 in
1
this amount. The application therefore is
disposed off in the following terms.

The respondent no.4 is directed to pay to
the applicant an amount of
Rs.2,92,400/- with interest at the rate of
18% p.a. from 6th July 1994 till
realization. Application is disposed off.”

7. Being aggrieved, the appellant filed Review Application

being Misc. Application No.178 of 2004 under clause (f) of

sub-section (5) of Section 9-A of the Act before the learned

Special Judge. The said application came to be rejected on

14.07.2004 vide order, which reads as under:-

“Called for hearing and Final Disposal
None for the applicant

Mr. Modi i/b Yogesh Thakur for
Respondent No.1
Mr. J. Chandran i/b M/s P.M. & Mithi &
Co. for the Custodian/Respondent No.2
Mr. V.M. Singh i/b Arun Mehta for
Respondent No.4
Coram D.K. Deshmukh, J.

Judge, Special Court
Dated 14th July, 2004
P.C.

1

Matter called twice. None present for the
applicant. Application rejected.”

8. Again, the appellant preferred Misc. Application No.263

of 2004 for restoration of the Review Petition, which was

dismissed and the following order came to be passed on

18.08.2004:-

“Even assuming that due to mistake of
the lawyer, lawyer could not remain
present and therefore, the review petition
was rejected, after having heard the
learned counsel appearing for the
Applicant on the review application, I find
that there is no reason to review the
order dated 10th October, 2003.
Applicant was Respondent No.4 in Misc.

Application No.186 of 2000. By order
dated 16th July, 2003, he was directed to
deposit an amount of Rs.6 lakh in the
court. He did not obey that order.
Therefore, the Applicant is not entitled to
any indulgence from this court.

Misc. Application disposed of.”

1

9. Hence, the appellant has assailed the above-said three

orders before this Court in these appeals preferred under

Section 10 of the Act.

10. During the pendency of the appeals in this Court, the

legal representatives of late Harshad Mehta are substituted as

respondents Nos. 3(i), (ii) and (iii).

11. Mr. Abhishek Vikas Singh, learned counsel appearing on

behalf of the appellant, in assailing the orders of the learned

Special Judge, inter alia, contended that the learned Special

Judge did not appreciate the fact that the original shares were

not valid and legal and had come to the hands of the notified

person (deceased Harshad Mehta) in illegal and wrongful

manner and were never transferred and registered in his name

in accordance with law and as such, the appellant could not

have been penalized for the acts and deeds of a third person,

who had acquired the shares in illegal and clandestine

manner. He submitted that the action of the appellant being

bona fide and reasonable, he had faced loss at last stage,

even when the duplicate shares were already stood transferred

in his name in due course after following all legal procedures
1
and due application of law. The learned counsel then

contended that the orders of the learned Special Judge

impugned in these appeals have resulted in manifest error

and miscarriage of justice to the appellant, which deserve to

be set aside.

12. Mr. Rohit Aggarwal, learned counsel appearing on behalf

of the first respondent, on the other hand, would inter alia

submit that the learned Special Judge passed an order based

upon the material on record which would reveal that the

appellant had committed a fraud of selling 200 shares on the

Stock Exchange and thereafter applying to the fourth

respondent-company for duplicate shares on the plea that the

said shares had been stolen. He also submitted that the

learned Special Judge had not burdened the appellant with

payment for the entire amount of 800 shares as alleged, but in

fact has directed payment of Rs.2,92,400/- with interest

thereon, which is the value of 250 shares only.

13. Mr. Subramanium Prasad, learned counsel appearing on

behalf of second respondent-Custodian, would contend that

the appellant had sold the shares in question to late Harshad
1
Mehta, a notified person under Section 3(2) of the Act and

deceased Harshad Mehta could not apply for transfer of those

shares, the appellant, on a misrepresentation that he had lost

the shares, applied for and got duplicate shares from the

fourth respondent-company, which were also sold by the

appellant to first respondent. Learned counsel for the

respondents, in nutshell, supported the orders of the learned

Special Judge which, according to them, cannot be found

faulty or invalid on any grounds whatsoever as alleged by the

appellant.

14. We have given our thoughtful and anxious consideration

to the respective contentions of the learned counsel for the

parties and perused the material on record. The contentions

of the learned counsel for the appellant at the first blush

sound attractive, yet we are afraid to accept the same.

15. The undisputed facts are that the first respondent

purchased 800 shares including 200 shares (the subject

matter of the proceedings) of fourth respondent-company in

open market in the months of July and August, 1994 through

its share broker M/s. Jamnadas Morarjee & Co., C-4 Defence
1
Colony, New Delhi-24. The fourth respondent-company

allotted 50 bonus shares to him against the said 200 shares in

the ratio of 1:4. In all, the dispute before the learned Special

Judge was limited to 250 shares. Late Harshad S. Mehta, who

was a party – third respondent herein, is represented through

his legal representatives Nos. 3(i), (ii) and (iii) respectively.

Indisputably, deceased Harshad Mehta was a notified person

under sub-Section (2) of Section 3 of the Act and the appellant

transacted the said shares with the deceased Harshad S.

Mehta entered after the first day of April, 1991 and on or

before 1st June, 1992, the stipulated period covered under the

Act. Claim submitted by the first respondent before the

learned Special Judge would arise out of the transaction of the

said 250 shares between Late Harshad S. Mehta and the

appellant during the aforesaid period. The entire properties

belonging to the notified party on the day of notification would

stand attached in terms of Section 3(2) of the Act. The

appellant knowing fully well that he has already sold the

shares to late Hashad S. Mehta, he made a false

representation to the fourth respondent-company that as the
1
appellant had lost original shares, therefore, duplicate shares

were allotted to him which stood in his name since late

Harshad S. Mehta had not applied for change of the name.

The whole exercise was done by the appellant on the basis of

his mis-representation. This Court in L.S. Synthetics Ltd. v.

Fairgrowth Financial Services Limited & Anr. (2004) 11

SCC 456, held that Section 3(3) of the Act should be literally

construed and all properties belonging to the notified party on

the date of notification would stand attached.

16. In terms of the provisions of sub-section (3) of Section 3

of the Act, the properties belonging to deceased Harshad S.

Mehta being a notified person stood attached. Such

attachment being automatic, no finding was required to be

arrived at that the same had been acquired during the notified

period. In Tejkumar Balakrishna Ruia v. A.K. Menon

(1997) 9 SCC 123, this Court held that the terms of sub-

section (3) Section 3 are clear that the property that belongs to

a notified person stands attached simultaneously with the

issue of notification that makes him a notified party. It is said

that the words `on or from the date of notification’ indicate the
1
point of time at which the attachment takes effect; this is

reiterated by the words `shall stand attached simultaneously

with the issue of the notification’. Further that this also

indicates that no special notification or order in regard to the

attachment is necessary. In the latest judgment of this Court

in Ashwin S. Mehta & Ors. v. Union of India & Ors. (2006)

2 SCC 385, this Court reiterated that property, be it shares,

dividends and bonus and rights shares that belongs to a

notified person would also be attached property.

17. In this view of the matter, learned Judge of the Special

Court has rightly concluded that 200 duplicate shares were

obtained by the appellant by misrepresentation. The said 200

shares plus 50 Bonus shares were attached by the CBI in

proceedings initiated against deceased Harshad S. Mehta,

therefore, the attached shares of the fourth respondent-

company could not be transferred to any party. The record of

second respondent-Custodian would reveal that 250 shares

were purchased by the appellant in the month of June, 1994

and payment of Rs.2,92,400/- was made by cheque dated 6th

July, 1994. In these circumstances, the learned Special
1
Judge directed the appellant to pay to the first respondent an

amount of Rs. 2,92,400/- with interest at the rate of 18% per

annum from 6th July, 1994 till the date of realization.

18. In the backdrop of the facts and circumstances and in

the light of the provisions of law, in our view, the orders of the

learned Special Judge impugned in these appeals do not

suffer from any infirmity or illegality warranting interference in

exercise of appellate power.

19. For the reasons aforementioned, we do not find any merit

in these appeals which are dismissed, accordingly. Parties are

left to bear their own costs.

………………………………….J.
(C. K. Thakker)

………………………………….J.
(Lokeshwar Singh Panta)

New Delhi,
June 05, 2008.