Delhi High Court High Court

Ms. Urmila Goel vs Ms. Hemlata Goel & Ors on 20 November, 2008

Delhi High Court
Ms. Urmila Goel vs Ms. Hemlata Goel & Ors on 20 November, 2008
Author: Rajiv Sahai Endlaw
*IN THE HIGH COURT OF DELHI AT NEW DELHI

+      I.A.3188& 6230/1998 in CS(OS) 1762A/1990 &
       Execution Petition 108/1999.

%                                           Date of decision: 20.11.2008

MS. URMILA GOEL                                        ..... Plaintiff /Decree Holder
                                  Through: Mr. Vinod Kumar, Advocate

                                          Versus

MS. HEMLATA GOEL & ORS                          ....Defendants/Judgment Debtors
                                 Through: Ravi Gupta & Mr. Ankit Jain Advocates



CORAM :-
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW

1.     Whether reporters of Local papers may
       be allowed to see the judgment?       Not necessary

2.     To be referred to the reporter or not?                Not necessary

3.     Whether the judgment should be reported
       in the Digest?                        Not necessary


RAJIV SAHAI ENDLAW, J.

1. CS(OS) 1762A of 1990 was filed under section 20 of the Arbitration

Act, 1940 with respect to an Arbitration Clause as under, contained in the

partnership deed between the parties:-

“All disputes and questions in connection with the
partnership of this deed arising between the partners or
between any of them and the legal representatives of the
other or between their respective legal representatives
and whether during or after the partnership shall be
referred to the sole arbitration of an arbitrator
unanimously chosen by them”.

2. With the consent of the parties, Justice D.R. Khanna (Retd.) of this

court was appointed as the arbitrator vide order dated 5th November, 1996

and award dated 4th March, 1998 was made and against which I.A. No. 3188

of 1998 under section 30 and 33 of the Arbitration Act 1940 and under

section 34 of the Arbitration and Conciliation Act, 1996 was filed on behalf

of Ms. Hem Lata Goyal, Mr. Sanjay Goyal and Mr. Sandeep Goyal and I.A.

I.A.3188& 6230/1998 in CS(OS) 1762A/1990 Ex P 108/99 Page 1 of 8
No.6230 of 1998 under section 34 of the Arbitration and Conciliation Act,

1996 was filed on behalf of Smt. Urmila Goyal and Shri Ashok Goyal. As

noted in the order dated 3rd February, 2005, CS (OS) 1762A of 1990 stood

disposed of on the appointment of the arbitrator and the objections, if any,

to the award ought to have been filed as independent proceedings. However,

since the aforesaid two applications were filed in the CS (OS) 1762 A of

1990 and notices were issued and had been pending for long, it was not felt

necessary to require the parties to cure the said defect.

3. Smt. Urmila Goyal and Shri Ashok Goyal also filed execution 108 of

1999 of the award treating the same as a decree under the Arbitration Act,

1996. As the aforesaid would show, there was a controversy between the

parties as to whether the award was under the 1940 Act or under 1996 Act.

However, after the pronouncement of the Apex Court in ONGC Vs. Saw Pipe

Ltd. AIR 2003 SC 2629, on 11th January, 2004 the counsel for the parties

agreed that the objections may be considered without considering as to

whether the objections were under the 1940 Act or under 1996 Act. This

has been recorded in this judgment to define the scope of consideration of

the objections.

4. Shri Ravi Gupta, Advocate for Smt. Hem Lata Goyal, Shri Sanjay

Goyal and Shri Sandeep Goyal and Mr. Vinod Kumar, Advocate for Smt.

Urmila Goyal and Shri Ashok Goyal have been heard.

5. The objections of the clients of Shri Ravi Gupta, Advocate may be

summarized thus:-

A. That the arbitrator in para 41 of the award could
not have passed an order of division of property
No.1850/51, Khari Baoli, Delhi and the same was
beyond the scope of reference and not within the
domain of the arbitration, especially considering
that a suit for partitioning of the said property

I.A.3188& 6230/1998 in CS(OS) 1762A/1990 Ex P 108/99 Page 2 of 8
was pending, as noted in the award also and
which is still pending.

B. That the finding of the arbitrator that his clients had
withdrawn the entire money standing to their capital
account was contrary to the admitted balance sheet as
on 31st March, 1989 and thus the award directing his
clients to pay money towards the capital account of
Mr. Vinod Kumar’s clients is liable to be set aside.

C. That as per the terms & conditions of the partnership
deed, interest at 12% per annum only was payable on
the capital amount and the award of interest at 18%
per annum is contrary to the deed.

D. That the award directing his clients to pay the money
due from the partnership firm to the trust is erroneous.

E. That the arbitrator could not award pre reference
period interest.

F. That the partnership firm had no goodwill and in any
case dispute as to goodwill was not arbitrable. The
computation of the amount which his clients were
directed to pay towards goodwill was also disputed.

6. The clients of Mr. Vinod Kumar, Advocate objected to the award on

the ground of the arbitrator having denied the relief of mesne profits with

respect to property No. 1850/51, Khari Baoli, Delhi.

7. During the course of hearing Mr. Vinod Kumar, Advocate fairly stated

that since the suit for partition was already pending, para 41 of the award

with respect to which, most of the objections and time of Mr. Ravi Gupta,

Advocate was directed, was merely in the nature of the observations of the

arbitrator and was not executable. He further fairly conceded that his

clients were not seeking possession of any portion of the said property in

execution of the award and would seek their remedies with respect to the

said property in the partition suit. He further contended that subject to the

clients of Mr. Ravi Gupta, Advocate not raising any objection in this regard

for the reason of the arbitration proceedings, his clients would seek the

remedy of mesne profits qua the said property also in the suit for partition

and would not press their objections in I.A. 6230 of 1998 here. It is the

contention of Mr. Ravi Gupta that the matter of partition of property

No.1850/51, Khari Baoli, Delhi was outside the domain of arbitration. That

I.A.3188& 6230/1998 in CS(OS) 1762A/1990 Ex P 108/99 Page 3 of 8
being the contention, it is in any case not open to his clients to contest the

claim, if any, of the clients of Mr. Vinod Kumar, Advocate for mesne profits

in the suit for partition. With these observations and these concessions, the

I.A. No.6230/1998 and the main objection of the clients of Mr. Ravi Gupta

disappears.

8. As far as the grant of interests at the 18% per annum by the arbitrator

on the capital of the clients of Mr. Vinod Kumar, Advocate is concerned,

also, there does not appear to be any dispute. Admittedly, the partnership

deed provides for the payment of interest on capital to the partners @ 12%

per annum. The arbitrator appears to have been erroneously informed that

as per the partnership deed the capital was to carry interest at 18% per

annum. The arbitrator on that basis only has allowed interest at 18% per

annum on the capital to the clients to Mr. Vinod Kumar, Advocate. The

same being an error apparent on the face and also being contrary to the

terms of the partnership deed between the parties is liable to be modified.

The award under the 1940 Act could, in any case, be modified by the court.

The award under 1996 Act also is capable of being modified as held by me

recently in Union of India Vs. Modern Laminators Manu/DE/1237/2008.

Thus the award is modified to the extent of awarding interest on the capital

amount at 12% per annum instead of at 18% per annum as provided in para

24 of the award.

9. As far as the objection with respect to award of interest for pre-

reference period is concerned, the same is now no longer res integra. The

arbitrator is empowered to grant pre-reference interest. No argument in

this regard was also raised by Mr. Ravi Gupta, Advocate.

10. As far as the objections with regard to the arbitrator not taking

into consideration the amount standing to the capital account of the clients

of Mr. Ravi Gupta, Advocate is concerned, a perusal of the award shows

that the arbitrator has considered the accounts for the year 1988-89. The

I.A.3188& 6230/1998 in CS(OS) 1762A/1990 Ex P 108/99 Page 4 of 8
arbitrator has used the expression “they show that the respondents have

withdrawn almost all their capital amounts”. The accounts also show that

the respondents i.e. Mr. Ravi Gupta’s clients had withdrawn Rs.1,84,736/-,

Rs.73,019/- & Rs.53,162/- from their capital account in comparison to the

sum of Rs.5077/- withdrawn by Smt. Urmila Goyal, client of Mr. Vinod

Kumar, Advocate. It was for the said reason that the aforesaid observation

was made by the arbitrator and the same cannot be called out of context.

Undoubtedly, the closing balance shows some money in the capital account

of the clients of Mr. Ravi Gupta, Advocate also and the arbitrator has also

not said that they had withdrawn the entire money standing to their capital.

11. The arbitrator in para 23 of the award gives his reasons for

directing Mr. Ravi Gupta’s clients to pay monies due under the capital

account of Mr. Vinod Kumar’s clients and of Smt. Gomti Devi, together with

interest as aforesaid. The arbitrator found that the firm had a closing stock

of Rs.14.25 lakh at the time of dissolution. It was further found that an

amount of Rs.1.48 lakh was due from Lipton whose agency business the

firm was carrying on. The arbitrator further found that Mr. Vinod Kumar’s

clients were not claiming any share in the value of the stocks or in the

amount due from the Lipton, and had left the same to the respondents. The

arbitrator also instead of apportioning the value of the stocks and the said

amounts left the same for the benefit of Mr. Ravi Gupta’s clients, thereby

adjusting the amounts due to them against their capital in the same. Thus,

it is not as if the award of the arbitrator with respect to the capital account

is without any reason or basis whatsoever.

12. It is not permissible, neither under the 1940 Act nor under the 1996

Act for this court to sit in appeal on an award. The interference with the

reasons, unless they are found to be contrary to the agreement or such as

no reasonable person could reach, is not permissible. Neither of the two

exceptions are applicable in the present case.

I.A.3188& 6230/1998 in CS(OS) 1762A/1990 Ex P 108/99 Page 5 of 8

13. Mr. Ravi Gupta, Advocate also has not denied the value of the

stocks or the amount due from the Lipton. All that he has argued is that the

value of the stocks represented the capital and capital account of his clients

could not be adjusted against the monies due from Lipton without it being

established whether the said monies were or could be realized or not.

Significantly, it was not argued that in all these years when the matter has

remained pending, the said monies have not been realized. Further

considering the fact that it was the clients of Mr. Ravi Gupta, who after the

dissolution of the firm continued to deal with Lipton, no fault can be found

with the said reasoning. The objections in this regard and the objections as

to the direction with respect to the payment to the trust are thus dismissed.

14. The only surviving objection of Mr. Ravi Gupta’s client is with

respect to the goodwill. The partnership deed does not contain any clause

regarding goodwill. As far as the arbitrability thereof is concerned, I find

Mr. Vinod Kumar’s clients to have in their plaint under section 20 of the

Arbitration Act, 1940 itself to have raised a claim for goodwill. I have not

found anything in the written statement filed by Mr. Ravi Gupta’s clients

contending that the claim for goodwill was not maintainable or not

referable. It is also not the argument that there were no pleadings or

arguments before the arbitrator qua the claim for goodwill.

15. The partnership firm was carrying on business for several decades

prior to its dissolution, as agents of Hindustan Lever/Lipton. The partners

were family members. It is further not in dispute that immediately after

dissolution, Mr. Ravi Gupta’s clients or at least some of them entered into

the agreement with HLL/Lipton to carry on the same business as was

earlier being carried on by the firm. It is further not in dispute that not only

the principals of the business i.e. HLL/Lipton were the same but the

employees carrying on business were also the same, i.e. the employees of

the firm were engaged by the clients of Mr. Ravi Gupta. Some arguments

were raised as to whether the business was being carried on from the same

I.A.3188& 6230/1998 in CS(OS) 1762A/1990 Ex P 108/99 Page 6 of 8
premises i.e. 1850/51 Khari Baoli, Delhi or not. Mr. Ravi Gupta, Advocate

has shown copies of Form-A under the Partnership Laws showing the

address of the new business as of Ram Nagar i.e. of residence of his clients.

However, it is not in dispute that the said property is in control of Mr. Ravi

Gupta’s clients. It is not hard to imagine and as must have been done by

the arbitrator also that the business of agency earlier being carried on by

the firm was continued by Mr. Ravi Gupta’s clients. The said business is

found to have been a very successful business having turnover of over Rs.5

crores in those days. The business must be having a large customer base

also, the benefit whereof would have also fallen to Mr. Ravi Gupta’s clients.

16. Mr. Ravi Gupta, Advocate relying upon the judgment cited before

the arbitrator also urged that there could be no goodwill of an agency

business, specially since Lipton/HLL terminated the agency agreement on

dissolution of the firm. He further argued that there was no restriction in

the partnership deed on the partners after dissolution carrying on the same

business as that of the firm. It was further argued that it was open for Mr.

Vinod Kumar’s clients also to carry on the same business and to try to enter

into the agreement with HLL/Lipton and merely because of quirk of

circumstances there was none available in that group to carry on the

business and his clients engaged in the same business ought not to burden

them with payment for goodwill.

17. Again not only, I do not find any of the aforesaid as grounds to

interfere with the award but also do not find any merits in the aforesaid

submissions and even if permitted I am unable to arrive at a conclusion

other than reached by the arbitrator. The clients of Mr. Ravi Gupta,

Advocate were immediately able to enter into an agreement with

Lipton/HLL only for the reason of the faith re-posed by HLL/Lipton in them

for the reason of their being partners in the firm with which HLL/Lipton

was earlier carrying on business. What else if not goodwill would it

I.A.3188& 6230/1998 in CS(OS) 1762A/1990 Ex P 108/99 Page 7 of 8
constitute. It is also found that Mr. Ravi Gupta’s clients used the same

name merely with a suffix “and Co”.

18. The arbitrator has also awarded interest at 12% per annum on the

amounts found due towards goodwill. Considering the fall in interest rate

during the interim period and following the dicta in Krishna Bhagya Jal

Nigam Ltd. Vs. Harishchandra Reddy AIR 2007 SC 817 and Flex

Engineering Ltd. Vs. Antartica Construction Co. 2007 (2) Arb. LR 387

(Delhi), I accordingly modify the rate of interest on the amount awarded

towards goodwill, during the pendency of the objections from 12% per

annum to 9% per annum. However, the principal amount post judgment

shall again incur interest at 12% per annum.

19. Save as aforesaid, I do not find any ground to interfere with the

award. As aforesaid there was a controversy as to whether the award is

under the 1996 Act or under 1940 Act. However, since while appointing

the arbitrator, it was said that he is appointed under the provisions of the

1996 Act, instead of making the award the rule of the court, the objections

are dismissed, making the award executable as a decree of the court. Mr.

Vinod Kumar’s clients have applied for execution. Unless the amounts

awarded save as modified here in above are deposited/paid within 30 days

of this order, issue warrants of attachment of the properties of the

judgment debtors as per list filed, returnable on 20th March, 2009 upon on

the decree holder taking requisite steps.

RAJIV SAHAI ENDLAW
JUDGE
November 20, 2008
PP

I.A.3188& 6230/1998 in CS(OS) 1762A/1990 Ex P 108/99 Page 8 of 8