Bombay High Court High Court

Organon (India) Limited vs Unknown on 7 June, 2010

Bombay High Court
Organon (India) Limited vs Unknown on 7 June, 2010
Bench: S. J. Kathawalla
                                          1

          IN THE HIGH COURT OF JUDICATURE AT BOMBAY
              ORDINARY ORIGINAL CIVIL JURISDICTION




                                                                                      
             COMPANY SCHEME PETITION NO.101 OF 2010




                                                             
                 In the Matter of Reduction of Equity Share 
                      Capital of Organon (India) Limited




                                                            
    Organon (India) Limited                            ...             Petitioner
                                    ....
    Dr. V. V. Tulzapurkar, Senior Advocate, a/w  Mr.S.Parikh  for  the 




                                                  
    Petitioner.
    Mr. D. V. Lakhani in person-objector.
                                ig  ....
                               CORAM     :   S. J. KATHAWALLA, J.
                              
                              Reserved on    : 14th April, 2010.
                              Pronounced on  :  7th June, 2010.
           


    JUDGEMENT:            

1. By this Company Scheme Petition, Organon (India)

Limited (the Petitioner Company) seeks sanction and

confirmation by this Court with regard to the special resolution

passed by the Petitioner’s shareholders in its Extraordinary

General Meeting (“EGM”) held on 15th October, 2009, for the

reduction of its equity share capital.

2. The Authorized, issued, subscribed and paid up share

capital of the Petitioner Company, as on 31st December, 2008 is

as under:

::: Downloaded on – 09/06/2013 15:59:10 :::
2

                     Share Capital                             Rupees




                                                                                     
    Authorized:                                           10,00,00,000/-
    1,00,00,000 Equity Share of Rs.10/- each




                                                             
    Issued, Subscribed and Paid up:                       6,07,61,600/-
    (60,76,160 Equity  Shares of Rs. 10/-  each 
    fully paid up)




                                                            
    Total:                                       6,07,61,600/-
     

3. Of the above, 98.43% of the paid up equity share

capital of the Petitioner Company is held by the promoter

shareholder, namely Organon Participations B. V. (“promoter

shareholders”). The balance of the paid up equity share capital of

the Petitioner Company is held by 1490 members having shares

of the Petitioner Company. There has been no change in the

share capital of the Petitioner Company from 31st December,

2008 till the date of filing the present petition.

4. The Petitioner Company’s equity shares were listed on

the Calcutta Stock Exchange Association Limited and the

National Stock Exchange. Subsequently, in accordance with

Regulation 21(3)(a) of the Securities and Exchange Board of India

(Substantial Acquisition of Shares and Takeovers) Regulations,

1997, the promoter shareholders made an open offer to the public

shareholders at Rs. 285/- per equity share of Rs. 10/- each fully

paid up and over a period of time, acquired 29, 16, 546 shares

::: Downloaded on – 09/06/2013 15:59:10 :::
3

from the public. However, the public shareholding of the Petitioner

Company fell below the 10% limit as provided under the Stock

Exchange norms and the shares of the petitioner company were

de-listed from the Calcutta Stock Exchange Association Limited

with effect from 26th August, 2002 and subsequently from the

National Stock Exchange with effect from 9th October, 2002. As

per the requirements of the concerned Stock Exchanges, the

promoter shareholders sent offer letters to the public shareholders

in respect of the acquisition of the equity shares in the Petitioner

Company at a de-listing price of Rs.285/- per equity share as per

the de-listing guidelines under the Security and Exchange Board

of India (De-listing of Securities) Guidelines, 2003. The promoter

shareholders extended to the shareholders of the Petitioner

Company an exit option at the de-listing price of Rs.285/- per

equity share. This offer was terminated by a letter dated 9th April,

2009 addressed to the shareholders.

5. Section 100 of the Companies Act, 1956 (“the Act”) and

Article 50 of the Articles of Association of the Petitioner Company

empower the Petitioner Company, by way of a special resolution

to reduce its share capital in any manner. The Board of Directors

of the Petitioner Company proposed the reduction of the equity

share capital of the Company. The reason for the reduction of the

equity share capital of the Petitioner Company reads as follows:

::: Downloaded on – 09/06/2013 15:59:10 :::
4

“The Company’s securities being de-listed to

individual shareholders do not have a tradable

security for exit. This prevents shareholders from

realizing the optimal value and returns on their

investments in the Company. Further, over a period of

time, the management’s focus on overall profitability

and financial discipline including effective

management of the net working capital has

significantly reduced the capital requirements of the

company.”

6. It was proposed by the Petitioner Company that its paid

up equity share capital be reduced by paying off the equity

shareholders (other than promoter-shareholders) an aggregate

sum of Rs.425/- towards each equity share, with a face value of

Rs. 10/-, which would therefore include a premium of Rs. 415/-

per equity share. Thus the Petitioner Company sought to

extinguish 95, 106 equity shares and reduce it’s paid up equity

share capital by Rs. 9, 51, 060/-. A copy of the valuation report of

the certified individual valuer, M/s Grant Thornton (“valuer”),

appointed by the Petitioner Company is annexed to the petition.

7. The Board of Directors of the Petitioner Company had

sent a Notice and an Explanatory Statement dated 27th August,

::: Downloaded on – 09/06/2013 15:59:10 :::
5

2009 in due compliances of the provisions of the said Act for

convening an Extraordinary General Meeting of the equity

shareholders of the Petitioner Company on 15th October, 2009 to

consider, inter alia, the passing of the following special resolution:

“RESOLVED THAT pursuant to section 100 and other

applicable provisions of the Companies Act, 1956 and

subject to the consent/confirmation/approval of the

Hon’ble High Court of Judicature at Bombay and

other appropriate authorities, and pursuant to Article

50 of the Articles of Association of the Company, the

paid-up equity share capital of the Company be

reduced by paying off/returning to the holders of the

equity shares (other than the promoter-share holder of

the company, namely Organon Participations B.V. ), a

sum of Rs.425/- (Rupees four hundred twenty five

only) per share being the face value of Rs.10 (Rupees

ten only) and a premium of Rs.415 (Rupees four

hundred fifteen only) per share and thereby canceling

and extinguishing all such shares.”

8. Accordingly, the EGM of the shareholders of the

Petitioner Company was held on 15th October, 2009. At the said

meeting, 38 members were present in person, by proxy and

::: Downloaded on – 09/06/2013 15:59:10 :::
6

through authorized representatives, wherein, amongst others, the

resolution, as set out in paragraph No.6 above, was passed by

way of show of hands under Section 100 and other applicable

provisions of the Act. However, two shareholders, holding a total

of 160 shares, which amounts to 0.002633242% of the total

shareholding, had opposed the aforesaid resolution.

9. On the date of filing of this petition i.e. 31st October,

2009, there were no secured creditors of the Petitioner Company.

There were 245 unsecured creditors (trade creditors including

sundry creditors) and the amount payable to these unsecured

creditors aggregated to Rs.31,10,10,746/-. The Petitioner

Company paid off 192 unsecured creditors, representing 62.83%

of the total value of credit and obtained the consent of 44 of the

remaining unsecured creditors representing 36.24% of the total

value of the Credit to the reduction of share capital. There

remained around 10 unsecured creditors, representing a minimal

of 1.06% of the total value of credit who neither consented nor

were re-paid by the Petitioner Company.

10. The Petitioner Company had filed Company

Application No. 57 of 2010 for requisite direction for dispensation

of the provisions and the procedure prescribed under Section

101(2) of the Act. By an order dated 22nd January, 2010, this

::: Downloaded on – 09/06/2013 15:59:10 :::
7

Court has dispensed with the provisions of, and the procedure

prescribed under Section 101(2) of the Act and has accepted the

undertaking of the Company Secretary to give individual notices

of hearing of the petition to the said 10 unsecured creditors

holding a minimal 1.06 of the total value of credit, referred to

above in paragraph 8. By an affidavit dated 16th April, 2010, the

petitioner Company has pointed out that it has received No

objection/Consent letters from all unsecured creditors for

sanction of the proposed reduction of equity share capital.

11. By the Minutes of Order, dated 11th February, 2010,

passed by this Court in the above petition, the Petitioner

Company was also directed to get the notice of hearing published

in two newspapers and in the Official Gazette of the Government

of Maharashtra. The petitioner company has complied with the

same and has filed an affidavit of publication dated 9th March,

2010. It is therefore submitted on behalf of the Petitioner

Company that the reduction of the equity share capital as

embodied in the said resolution passed by the shareholders at the

EGM, held on 15th October, 2009, does not prejudice the

shareholders or the creditors of the Petitioner Company in any

manner whatsoever. The Petitioner Company has further

submitted that this offers an opportunity to the remaining

individual shareholders of the Petitioner Company to liquidate

::: Downloaded on – 09/06/2013 15:59:10 :::
8

their entire shareholding at an attractive price. It is therefore

prayed that the reduction of equity share capital as embodied in

special resolution passed at the EGM be confirmed by this Court.

12. As set out herein above, the hearing of this petition

was advertised in two newspapers circulated in Mumbai, and

published in the Maharashtra Government Official Gazette in its
th rd
issue for the period from 25 February, 2010 to 3 March, 2010.

Only one objector i.e. Mr. Dinesh Vrajlal Lakhani (holding 80

shares of the Petitioner Company jointly with his wife Smita D.

Lakhani) has come forward to object to the grant of relief prayed

for in the above petition. Mr. Lakhani has filed an affidavit dated

10th March, 2010 setting out his objections to which, an affidavit

in rejoinder, dated 25th March, 2010 is filed by the Petitioner

Company.

13. Mr. Lakhani has first submitted that such reduction of

the share capital proposed by the Petitioner Company, by paying

off the public holders of equity shares, other than the promoter-

share holders and giving them certain compensation, amounts to

a forceful acquisition of the shares held by them. He states that

such action on the part of the Petitioner Company is against the

principles of natural justice, corporate democracy and corporate

governance. He states that such reduction tantamounts to a

::: Downloaded on – 09/06/2013 15:59:10 :::
9

sophisticated corporate mafiaism.

14. In dealing with this objection, I shall briefly discuss the

position of law on the issue. The law relating to reduction of share

capital of a company is contained in Sections 100 to 105 of the

Companies Act, 1956. Section 100 authorizes the company

limited by shares, having a share capital, if so authorized by its

Articles of Association, by special resolution to reduce its share

capital in any way. A company may therefore reduce its share

capital:

(i) If there is a provision in its Articles of Association

permitting it to do so;

(ii) If it has passed a special resolution for that purpose; &

(iii) If such a resolution is sanctioned by the Court.

15. In the leading case of British and American Trustee

and Finance Corporation v. Couper ( [1894] AC 399 ) Lord

Macnaghten observed on the point:

“If there is nothing unfair or inequitable in the

transaction, I cannot see that there is any objection to

allowing a company limited by shares to extinguish

some of its shares without dealing in the same manner

::: Downloaded on – 09/06/2013 15:59:10 :::
10

with all other shares of the same class.”

However, in the same case, Lord Herschell, L.C. made the

following observations:

“There can be no doubt that any scheme which does

not provide for uniform treatment of shareholders

whose rights are similar, would be most narrowly

scrutinized by the Court, and that no such scheme

ought to be confirmed unless the Court be satisfied

that it will not work unjustly or inequitably.”

The Madras High Court, while referring to the same judgment in

Re Panruti Industrial Co. Private Ltd, AIR 1960 Mad 537 held

that the Court’s power to sanction any reduction is to be

determined by whether such reduction is fair and equitable.

16. In the landmark case of Miheer H. Mafatlal v. Mafatlal

Industries Ltd., (AIR 1997 SC 506), the Hon’ble Apex Court was

called upon to decide on the validity of a Scheme of

Amalgamation of two public limited companies under Section

391/393 of the Companies Act. Certain principles posited by the

Hon’ble Court are relevant for the present matter:

::: Downloaded on – 09/06/2013 15:59:10 :::
11

“It has to be kept in view that the question of bonafide

of the majority shareholders or the alleged suppression

by them of minority shareholders or their attempt to

suffocate their interest has to be judged from the point

of view of the class as a whole. Question is whether

the majority shareholders while acting on behalf of the

class as a whole had exhibited any adverse interest

against the appellant’s minority shareholders also

having a similar interest as members of the same

class, while approving the scheme, or had acted with

any oblique motive to whittle down such a class

interest of the minority.” (para 38)

17. This Court is however bound by the decision of the

Division Bench of this Court, reported in Sandvik Asia Ltd. v.

Bharat Kumar Padamsi [2009 Vol. 111 (4) Bom. LR 1421],

concerning the reduction of capital of M/s. Sandvik Asia Ltd. The

Learned single-judge of this Court, had refused confirmation of

the proposal for reduction of M/s. Sandvik Asia Ltd. on the ground

that the promoters group could virtually bulldoze the minority

shareholders and purchase their shares at the price dictated by

them. The Learned Single Judge found that the minority

shareholders were not given any option under the proposal.

Hence the Learned Single Judge concluded that such schemes

::: Downloaded on – 09/06/2013 15:59:10 :::
12

for reduction of capital were totally unfair and unjust. In appeal,

the Hon’ble Division Bench held that they were bound by the law

laid down by the Hon’ble Apex Court in Ramesh B. Desai v.

Bipin Vadilal Mehta [ (2006) 5 SCC 638 ] where the Apex Court

recognized the judgment of the House of Lords in the case of

British and American Trustee and Finance Corporation

[supra]. The Learned Bench also referred to the judgment in

Poole & ors v. National Bank of China Ltd. [ (1907) A.C. 229

(HL) ], the relevant portion of which is as follows:

“The dissenting shareholders do not demand, and

never have demanded, better pecuniary terms, but they

insist on retaining their holdings which in all reasonable

probability can never bring profit to any of them and

may be detrimental to the company.”

The Learned Bench granted sanction to the reduction of capital,

overruling the order of the Learned Single Judge in Sandvik Asia

Ltd. (supra), and posited as follows:

“Once it is established that non-promoter shareholders

are being paid the fair value of their shares, at no point

of time it is even suggested by them that the amount

that is being paid is way less and even the

::: Downloaded on – 09/06/2013 15:59:10 :::
13

overwhelming majority of non-promoter shareholders

having voted in favour of the resolution shows that the

Court will not be justified in withholding its sanction to

the resolution.” (para 9)

An SLP (Petition for Special Leave to Appeal (Civil) No.

12418/2009) filed therefrom, was dismissed by the Hon’ble Apex

Court, by its order dated 13th July, 2009. Thus this Court is bound

by the decision of the Learned Division Bench and cannot

withhold sanction to the special resolution for reduction of capital,

unless there is some patent unfairness regarding the fair value of

the shares or there is lack of an overwhelming majority of non-

promoter shareholders who vote in favour of the resolution.

18. It is next contended by Mr. Lakhani that at the said

EGM, proxies were allowed to vote by show of hands. He

submits that under the provisions of the Act, proxies are required

to vote on poll only and not by show of hands. Hence, even if the

Articles of Association of the Petitioner Company permit proxies

to vote by show of hands, the provisions of the Act should prevail.

The Court cannot agree with Mr. Lakhani’s contention on this

point. As per the Proviso to Section 176(1) of the Act, a proxy is to

vote only on poll at the meetings of a company, unless the

Articles of Association provides otherwise. Mr. Lakhani has

::: Downloaded on – 09/06/2013 15:59:10 :::
14

himself admitted that the Articles of Association of the Petitioner

Company allow voting by proxies through show of hands. This

makes the aforesaid objection untenable and it is therefore

rejected.

19. The next objection of Mr. Lakhani is that the special

resolution put forward at the EGM for approval by the

shareholders appears to have not been passed with requisite

majority. According to him, at the EGM, he along with one Mr.

Aspi Besania, were the only two public shareholders present in

person. The remaining people present in the hall happened to be

either employees of the Petitioner Company or representatives of

legal firms and auditing firms, including proxies and authorized

representatives. He states that the Petitioner Company did not

clarify as to how many shareholders were present in person or by

proxy or by corporate authorization. He further states that

although he sought documents from the Petitioner Company like

photocopies of the attendance register, and of the authorized

representation and proxy register, the Petitioner Company failed

to provide the same. Although the Petitioner Company provided

copies of the Articles of Association, Annual Reports, open offer

letters and the valuation report, the minutes of the meeting were

sent to him only on 11th December, 2009 and in the said minutes,

the break-up of the exact number of shareholders present in

::: Downloaded on – 09/06/2013 15:59:10 :::
15

person or through proxies and authorized representation is not

given. It is also submitted that there is no proof that EGM notice

was sent to 1490 members of the Company.

20. Mr. Lakhani had admittedly not expressed any

apprehension about the special resolution appearing to have

been passed without the requisite majority, at the time when the

said resolution was passed or even when he issued a letter to the

Company Secretary of the Petitioner Company immediately after

the meeting was concluded. Interestingly, the Court finds that Mr.

Lakhani has not expressed any doubts in his letter, regarding the

lack of majority in the passing of the special resolution, or of

notice of the meeting not being dispatched to 1490 shareholders.

Despite the fact that under Section 176 (7) of the Act, Mr. Lakhani

was entitled, during the period of 24 hours before the time fixed

for the commencement of the meeting and ending with conclusion

of the meeting to inspect the proxies lodged, he chose not to

conduct any inspection. Again, although his letter dated 21st

October, 2009, addressed to the Company Secretary of the

Petitioner Company inter alia records that at the time of the EGM

around 20 to 25 persons were present and most of them

appeared to be either employees of the company or

representatives of legal firms and auditing firms, it is only on 23rd

December, 2009 that Mr. Lakhani sought copies of the

::: Downloaded on – 09/06/2013 15:59:10 :::
16

attendance register in respect of the EGM held on 15th October,

2009 along with particulars regarding the shareholders and

proxies who were present at the meeting. These facts establish

beyond doubt that Mr. Lakhani who, as can be seen from his letter

dated 15th October, 2009, wrote to the Company Secretary

immediately after the EGM, had not objected qua the proxies or

authorized Representatives who were present and voted at the

said meeting and qua the passage of the special resolution and

has gradually come up with the aforesaid objections only as an

afterthought.

21. In the Minutes of the meeting, it is inter alia clearly

recorded by the Petitioner Company that 38 members were

present in person by proxies and through authorized

representatives and that the Chairman informed the members of

the receipt of 29 valid proxies representing 99 equity shares

within the prescribed time, as well as an intimation from one

member, holding 59, 76, 832 equity shares, appointing an

authorized representative to attend the meeting. The Chairman

also informed the members that the documents mentioned in the

explanatory statement annexed to the notice were open for

inspection till 11.00 a.m. Neither party contends that any of the

contents of the Minutes of the EGM of the petitioner company,

dated 15th October, 2009 is incorrect. Therefore, the Minutes

::: Downloaded on – 09/06/2013 15:59:10 :::
17

clearly spell out the attendance at the meeting as being 38

members, from whom 29 were valid proxies and one member was

an authorized representative. This implies that 8 members were

present in their capacity as public shareholders, including Mr.

Lakhani and Mr. Besania. Mr. Lakhani has hence wrongly

submitted that no break-up of exact number of shareholders

present in person, through proxies and through authorized

representation was provided. This objection raised by Mr.

Lakhani, therefore, completely lacks bonafide and seems to be

raised only with the intention of creating hurdles for the Petitioner

Company that seeks relief from this Court as prayed for in the

petition.

22. Mr. Lakhani has then submitted that in a similar

petition of Cadbury India Limited before this Court, his Lordship,

Justice (Dr.) D. Y. Chandrachud had ordered that individual notice

be sent to the shareholders and hence similarly in the present

petition this Court should direct the Petitioner Company to issue

individual notices to the shareholders. However, I find that the

order passed by my Learned Brother Judge, Justice (Dr.) D. Y.

Chandrachud, is passed while disposing of the Company

Application filed by Cadbury India Limited and not at the stage of

final hearing of the Petition. Moreover, in complying with the order

of this Court, dated 11th February, 2010, the Petitioner Company

::: Downloaded on – 09/06/2013 15:59:10 :::
18

published notices of hearing of the petition for reduction of capital

under Section 100 of the Act in two local newspapers, and no

objection has been received in relation to the present petition

save and except from Mr. Lakhani. This contention therefore

lacks merits and is rejected.

23. Mr. Lakhani has next pointed out that the explanatory

statement under Section 173(2) of the Act, to the notice dated

27th August, 2009 mentions that:

“The Board has recommended in accordance with

the ‘first-in-last-out principle’ , and Organon

Participations B.V. has agreed vide letter dated

August, 25, 2009 that they being the Promoter-

shareholder, should not be returned any of its capital

contribution before the public shareholders are

returned their capital contribution.”

Mr. Lakhani submits in this regard that the promoters and

directors prior to the open offer held 50.43% of the paid up capital

of the Company. Post the open offer, as of 31st December, 2001,

the promoter’s holding was 94.38%, whereas presently the

promoters’ holding is 98.43% and the remaining 1490

shareholders hold 1.57% of the paid up capital. Therefore he

submits that the shares acquired by the promoters in open offer

::: Downloaded on – 09/06/2013 15:59:10 :::
19

was much later than those of shareholders like him, who had

received shares in public offers sometime in the year 1984 and

also received bonus shares in the ratio of 3:5 in the year 1996. In

view of the principle of ‘first-in last-out’, the subsequent shares

acquired by the promoter through open offer should also be

subject to reduction of capital before those of shareholders like

him.

24. In response to this objection, the Petitioner Company

has submitted that the principle of ‘first-in last-out’ referred to by

the Petitioner Company implies that the promoter shareholders

being the initial shareholders of the Petitioner Company would

exit last. Admittedly, the Petitioner Company became a

shareholder prior to Mr. Lakhani and therefore should exit later

than him. Subsequent acquisition of shares by the promoter

shareholders would not affect the status of the promoter

shareholders being the initial shareholders. Moreover, the

Petitioner Company submits that Section 100 of the Act does not

prohibit the classification of shares for the purpose of effecting the

reduction of capital. A special resolution to the effect of proposed

reduction of the equity share capital need not affect the shares

held by the promoter shareholders. Therefore, the said objection

of Mr. Lakhani is untenable. On a reading of Section 100, I find

that the submission of the Petitioner Company is correct and this

::: Downloaded on – 09/06/2013 15:59:10 :::
20

objection of Mr. Lakhani, raised on the principle of ‘first-in last-out’

is therefore, rejected.

25. Mr. Lakhani’s final objection pertains to the valuation

report of M/s Grant Thornton India (“Grant Thornton”), who were

appointed by the Petitioner Company to conduct the valuation of

its equity shares for the purpose of the proposed reduction of

share capital, as per the provisions of the Act. The objections

pertaining to the valuation method are set out in clauses 6-a – 6-e

of Mr. Lakhani’s affidavit dated 10th March, 2010. He submits that

these objections should be considered by this Court before

passing any orders on the petition filed by the Petitioner

Company. The said objections were therefore forwarded by the

Petitioner Company to Grant Thornton, who in turn have, by their

letter dated 24th March, 2010 responded to each objection. The

letter dated 24th March, 2010 along with the response of Grant

Thornton to the objections is annexed as “Exhibit A” to the

affidavit in rejoinder of the Petitioner Company dated 25th March,

2010. According to Mr. Lakhani, the Petitioner Company followed

one method of valuation at the time of open offer in

October/November, 2001 and another method of valuation under

the present proposal of reduction of capital which is not proper.

He submits that the present proposal by the Petitioner Company

should be on the basis of that method of valuation, which gives

::: Downloaded on – 09/06/2013 15:59:10 :::
21

higher value i.e. either on the basis of book value of the earning

per share, or the P.E. ratio and the difference in Sensex then and

now, so as to add a reasonable premium for the total buyout of

shares.

26. The above objections / suggestions is responded to by

Grant Thornton as follows:

“Grant Thornton, India was appointed to conduct a

valuation of Organon (India) Limited’s (the “Company”)

equity shares for the purpose of a proposed reduction

of its share capital as per the provisions of the

Companies Act, 1956. For this purpose, we

understand that there are no prescribed methods/

guidelines for carrying out the valuation under the

Companies Act, 1956, particularly in cases where the

companies are no longer listed on stock exchanges.

Therefore, for this purpose, as detailed in our Valuation

Report the standard of value used in our valuation

analysis is “Fair Value” which is often defined as the

price, in terms of cash or equivalent, that a buyer could

reasonably be expected to pay, and a seller could

reasonably be expected to accept, if the business were

exposed for sale on the open market for a reasonable

::: Downloaded on – 09/06/2013 15:59:10 :::
22

period of time, with both buyer and seller being in

possession of the pertinent facts and neither being

under any compulsion to act.

As detailed in our report, to arrive at the fair

value of the Company’s equity shares, we have applied

generally accepted valuation methodologies, which are

used in several other situations involving a “Fair Value”

standard e.g. mergers/amalgamations, and accepted

by relevant judicial and regulatory authorities of India.

It is important to note that these methodologies are

also widely practised and applied internationally.

We understand that the Offer Price of INR

285/per share made during the Open Offer in October/

November 2001 was based on the “Negotiated Price”

under the Share Purchase Agreement dated July, 30,

2001 and SEBI Takeover Regulations (11) for

Consolidation of Holding and Delisting of the Shares

as it clearly indicated in the 2001 Letter of Offer. We

understand that while carrying out the valuation as at

June, 30, 2009, it would be incorrect to apply the

guidelines that were applicable in October / November,

2001 for the Open Offer for the following reasons.

The Open Offer guidelines used in October /

November, 2001 are not applicable in the current

::: Downloaded on – 09/06/2013 15:59:10 :::
23

valuation context, moreover the standard of value

applied in the current valuation context is “Fair Value”.

The Company has been delisted. The Offer

Price in October / November, 2001 was determined

based on the “Negotiated Price” of Rs. 285/- as per the

Share Purchase Agreement entered into between the

Promoter Shareholder and some of the Indian

Promoters of the Company.

Further, we have also appropriately factored

under various methods the Book value (referred as Net

Value in our report), Earnings per share, Earnings

based multiples, the prevailing stock market conditions

and other factors detailed in our Valuation Report

(Refer paragraph IV “Valuation Methodology” and

“Organon’s Valuation”).

In the light of this response, I find that the Grant Thornton

has explained in detail why the valuation method suggested by

Mr. Lakhani cannot be acceded to.

27. Mr. Lakhani has contended that the open offer at Rs.

285/- per share in October/November, 2001 was at 3.07 times of

the book value and if the same 3.07 times the present book value

is taken into consideration, the price per share would become Rs.

::: Downloaded on – 09/06/2013 15:59:10 :::
24

718.38/-. In response, Grant Thornton have stated that they have

considered the book value (Net Asset value) of the company and

the same has been even adjusted to reflect the market value of

surplus/non operating assets and the impact of potential

contingent liabilities. They have pointed out that this has been

explained by them in para IV (1) of the valuation report, which is

reproduced hereunder:-

“Net Asset Value Method (NAV):

The value arrived at under this approach is based on

the latest available audited/provisional financial

statements of the business and may be defined as

Shareholders’ Funds or Net Assets owned by the

business. Under this method, the net assets as per

the financial statements are adjusted for market value

of surplus/non operating assets, potential and

contingent liabilities if any. To derive value per equity

share, the adjusted Net Assets value is divided by the

number of outstanding equity shares. We have used

this method for the purpose of estimating the share

value.

We have relied on the Net Asset Value of the

Company as of June 30, 2009 and have adjusted for

the market value of surplus assets i.e. Land and

reduced the potential contingent liabilities. Since, we

::: Downloaded on – 09/06/2013 15:59:10 :::
25

have applied various methods and it is important to

arrive at a single equity value, we have assigned

appropriate weight to the Net Asset Value method.”

Thus, the Book value / Net Asset Value of the Petitioner

Company was considered by Grant Thornton for the purpose of

arriving at the fair value of the petitioners’ shares.

28. Mr. Lakhani has next contended that when the open

offer in October/November 2001 was made at Rs. 285/- per

share, the Earning Per Share (EPS) was Rs. 14.76/-. This comes

to a PE ratio of 19.31, whereas the present offer of Rs. 425/- is at

a PE ratio of 9.97, as per the EPS of Rs. 42.64/-, for the

st
accounting period ending 31 December, 2008 (Rs. 42.64/-

multiplied by 9.97 gives Rs. 425/-). The above contention of Mr.

Lakhani is explained by Grant Thornton as under:

“As at the Valuation Date (June 30, 2009), the

Company’s shares are de-listed and hence, as

detailed in our Valuation Report [Paragraph IV(2) and

“Organon’s Valuation”] we have used Market Multiple

method which factors and appropriate measure of

earnings multiple and the prevailing market conditions

for the comparable companies operating in the

multinational pharmaceuticals companies’ sector and

::: Downloaded on – 09/06/2013 15:59:10 :::
26

further adjusted for the Company’s shares towards

lack of marketability and being illiquid as it is no longer

listed on any stock exchange.

The Offer Price in October/November 2001 was

determined based on the “Negotiated Price” of Rs.

285/- as per the Share Purchase Agreement entered

into between the Promoter Shareholder and some of

the Indian Promoters of the Company. Hence, for the

purpose of discussion on the Intervenor’s arguments,

the implied multiples (Price/Earnings(PE) Ratio,

Price/Book Value ratios) computed by the Intervenor

derived based on the Offer Price of Rs. 285/- are not

comparable. Moreover, if the implied multiples are

computed based on the ruling market price of the

Company at that time (Price on NSE was Rs. 182.7

and Calcutta Stock Exchange was Rs. 165.5 as stated

in the Offer Document), the multiples would be much

lower than what the Intervenor has stated.

In addition, the Offer document of

October/November 2001 makes a reference to the

Industry PE ratio comprising of multinational

pharmaceuticals which was at a ratio of 19.0x as per

the Capital Market Magazine dated 5th August, 2001.

If the same source is considered, the P/E ratio of

::: Downloaded on – 09/06/2013 15:59:10 :::
27

multinational pharmaceuticals is 16.0x, based on an

average last four editions preceding the date of

valuation, which after adjustment towards lack of

marketability of the Company’s shares, will be closure

to implied P/E ratio of the Company as per the current

Offer Price of Rs. 425, the estimated annualized

earnings as at June 30, 2009. It is further submitted

that as per several researches carried out by

academicians and as a general practice, it is common

to apply a discount for lack of marketability in the

range of 25% to derive the Fair Value of equity of an

unlisted company.”

Therefore, the Petitioner Company is correct in its

contention that the fair value of the share is Rs.425/- as per

current PE ratio of the Petitioner Company.

29. Mr. Lakhani also has contended that the BSE Sensex

is rising and is approximately five and a half times of what it was

in 2001. Hence the present offer price should also take the same

into consideration. In response, Grant Thornton explained as

follows:

“….We have factored the stock market conditions

prevailing as at the Valuation Date, which reflected in

::: Downloaded on – 09/06/2013 15:59:10 :::
28

the market prices of the comparable companies and

consequently impacting the markets multiples. We

have explained this in para IV and Organon’s Valuation

in our Valuation Report”

The above answer of Grant Thornton shows that they have

already considered the suggestion of Mr. Lakhani while submitting

their valuation report and thereafter arrived at fair value of the

shares of the Petitioner Company.

30. Mr. Lakhani has further contended that if the

management of the Petitioner Company wants a complete

buyout, then it should pay a substantial amount of premium

towards the prices arrived at on the basis of the above method of

valuation. To this argument, Grant Thornton’s response is as

follows:

“We have arrived at the fair value of equity shares of

the company. The full buy out premium or commonly

referred as control premium would be usually

applicable when the buyer gets control due to

purchase of shares. In the current valuation context,

we have valued company’s equity as a whole and not

specifically any specific category or class of

shareholders (i.e. Minority stake). If one has to value a

::: Downloaded on – 09/06/2013 15:59:10 :::
29

minority stake there could be a possibility of Minority

Discount that would need to be considered as the

minority shareholder cannot control the company.”

I find that Grant Thornton has thereby given cogent

reasoning as to why Mr. Lakhani’s suggestion for a full buy out

premium cannot be accepted.

31. Mr. Lakhani has further contended that the valuation

report methodology used by the valuer and its full disclaimer is

not clear as it has valued the assets of the Petitioner Company,

more particularly the real estate, at current market value. He

hence submits that the earlier method of valuation used in

October/November, 2001 should be taken into consideration. In

response, Grant Thornton has pointed out that the valuation

report has considered the Petitioner Company’s assets

particularly the market value of surplus assets and in addition the

business and the interest in which the company operates. This

has been dealt with in para IV of the said Valuation Report.

32. Mr. Lakhani has in this manner raised several

concerns regarding the valuation of shares. Before concluding on

this point, I must point out certain observations of the Courts in

the country regarding valuation of shares. Mr. Tulzapurkar,

::: Downloaded on – 09/06/2013 15:59:10 :::
30

Learned Senior Counsel appearing for the Petitioner Company

has relied on the decision of the Hon’ble Apex Court in the case

of Miheer H. Mafatlal [supra]. One of the objections raised by

the appellant therein was that the exchange ratio of the equity

shareholders so far as the Transferee Company is concerned

works very unfairly and unreasonably towards them. As per that

scheme five equity shares of the Transferor Company were to be

exchanged for 2 equity shares of the Transferee Company. It is

pertinent to record the observations of the Hon’ble Apex Court in

this regard:

“…Pennington in his ‘Principles of Company Law’

mentions four factors which has to be kept in mind in

the valuation of shares:

(1) Capital Cover;

(2) Yield;

(3) Earning Capacity;

(4) Marketability….

Valuation of shares is a technical and complex problem

which can be approximately left to the consideration of

experts in the field of accountancy. Many

imponderables exist in the exercise of the valuation of

shares…

::: Downloaded on – 09/06/2013 15:59:10 :::
31

…It has also to be kept in view that which exchange

ratio is better is in the realm of commercial decision of

well informed shareholders. It is not for the Court to sit

in appeal over the value judgment of equity

shareholders who are supposed to be men of the world

and reasonable persons who know their own benefit

and interest underlying any proposed scheme. With

open eyes they have okayed this ratio and the entire

scheme.” (para 40)ig

33. In Hindustan Lever Employees Union v. Hindustan

Lever Ltd. (AIR 1995 SC 470), the Hon’ble Apex Court rejected

the argument of the Petitioner therein, that if some other method

was adopted, probably the determination of valuation could have

been more in favour of the shareholders. Merely because some

other method of valuation could be resorted to, which would

possibly be more favourable, that alone cannot militate against

granting approval to the scheme propounded by the Company.

The Court’s obligation is to be satisfied that the valuation was in

accordance of the law and it was carried out by an independent

body.

34. In the case of Re Tata Oil Mills Co. Ltd. [ (1994) 81

Comp Cases 754 (Bom) ], this Court observed thus:

::: Downloaded on – 09/06/2013 15:59:10 :::
32

“…the exchange ratio arrived at by Mr. Malegam has

received the approval of shareholders holding more

than 99 percent (in number and value) shares at the

meetings. No one except the shareholders holding the

minimum percentage of shares has complained before

me. The valuation has been confirmed by two eminent

firms of auditors. It would be extremely difficult to hold

that the same is unfair. In any case, it has been

approved by an overwhelming majority of persons

affected and there is no basis to doubt their judgment.”

35. In the landmark case of Gold Coast Selection Trust

Ltd. v. Humphey (30 TC 209) it was posited as follows:

“Valuation is an art, not an exact science. Mathematical

certainty is not demanded, nor indeed is it possible”

36. Mr. Tulzapurkar has also relied on an unreported

decision of the Learned Single Judge of this Court (Coram: A.M.

Khanwilkar, J.) in the case of Reliance Industries Ltd.

[Company Application No. 288 of 2009], dated 29th June,

2009. The learned Single Judge in the said decision has dealt

with the criticism of the objectors that the contents of the

::: Downloaded on – 09/06/2013 15:59:10 :::
33

valuation report does not give any forecast or disclose any logic

but only conclusion and the opinion of the Valuers/Experts is

based on the information provided by the Company, in the

following terms:

“Insofar as the criticism with regard to the contents of the

valuation report either on the ground that it does not give

any forecast or disclose any logic but only conclusion. Even

this argument does not commend to me. As aforesaid, on

reading the reports clause by clause and as a whole, no

fault can be found with the ultimate opinion reached by the

experts regarding share swap ratio, which is founded on

tangible material and basis. I am not at all impressed by the

argument of the objectors that the report is manifestation of

conflicting opinion in any manner. The fact that the

language of the report would give an impression that the

Expert does not take the responsibility of the accuracy of

the figures furnished to them by the Company or that they

have not made any independent valuation of the assets and

liability of the companies on their own, does not mean that

the relevant factors for determination of swap ratio have not

been considered by the experts. Obviously, the opinion of

the Experts is based on the information provided by the

Company. There is nothing to show that the figures

available in the Books of Accounts provided to the Experts

::: Downloaded on – 09/06/2013 15:59:10 :::
34

were incorrect or otherwise. Thus, there is nothing in the

said Reports to indicate that the consideration weighed with

the Experts in arriving at the opinion is impermissible or

unacceptable. It is not possible to countenance the

grievance of the objectors that the reports deprive the Court

from basic information regarding justification of share swap

ratio.”

In the said decision, the learned Single Judge noted that-

“Even in the present case, no one has doubted the

integrity and honesty of the valuers, who have given

their share valuation report or fairness report, as the

case may be. Nor the objectors have been able to point

out that the method adopted by the valuers was

impermissible or absurd. If so, I find no reason to

discard the valuation of shares or the swap ratio

determined by the Experts” (para 14)

37. In the present case, the petitioner company does not

have any secured creditors as set out herein above. Not a single

unsecured creditor has raised objection qua the reduction in

capital proposed by the Petitioner Company. The hearing of the

petition was advertised by the Petitioner Company as directed by

::: Downloaded on – 09/06/2013 15:59:10 :::
35

this Court in two local newspapers and in the Maharashta

Gazette. However, except for Mr. Lakhani, none of the public

shareholders have come forward to oppose the petition. I find that

the valuation of the shares by the Petitioner Company is therefore

also accepted by all the shareholders and creditors with the single

exception of Mr. Lakhani. Mr. Lakhani himself has also not

attributed any motives to Grant Thornton nor commented on its

independent professional status or competency. In fact the

Petitioner Company has taken the pains of getting a response of

Grant Thornton to every objection raised by Mr. Lakhani

pertaining to the valuation carried out by Grant Thornton. The

report of Grant Thornton sets out the basis for arriving at the final

opinion. The report clearly mentions that valuation is done by

giving predominant weightage to the value computed under the

Market Multiple Method and Discounted Cash Flow Method, with

a lower weight being given to the value computed under the NAV

method.

38. In view thereof, keeping in view the observations of

the Hon’ble Apex Court as well as this Court, I see no reason why

the Valuation Report of Grant Thornton, which I find to be fair,

reasonable and based on cogent reasoning and which has also

been accepted by all the non-promoter shareholders of the

Petitioner Company, with the lone exception of Mr. Lakhani,

::: Downloaded on – 09/06/2013 15:59:10 :::
36

should not be accepted by this Court.

39. Under the circumstances, the Company Scheme

Petition is allowed in terms of prayer clauses (a) and (b).

Order Accordingly.

(S. J. KATHAWALLA, J.)

::: Downloaded on – 09/06/2013 15:59:10 :::