Bombay High Court High Court

Radha Krshna Films Ltd vs 2 Motion Pictures Association on 5 May, 2011

Bombay High Court
Radha Krshna Films Ltd vs 2 Motion Pictures Association on 5 May, 2011
Bench: Anoop V.Mohta
                                                 1                        arbp276.07.sxw


                IN THE HIGH COURT OF JUDICATURE AT BOMBAY

                  ORDINARY ORIGINAL CIVIL JURISDICTION 




                                                                                
                   ARBITRATION PETITION NO. 276 OF 2007




                                                       
    Radha Krshna Films Ltd.
    A Company registered under the Provisions
    of the Companies Act, 1956, 




                                                      
    having its registered office at 
    Kamala Cottage, 6, Juhu Tara Road,
    Mumbai-400 049.                                              ....Petitioner.




                                           
          Vs.

    1
                            
          Jyoti Film Distributors Pvt. Ltd.,
          A company registered under the 
                           
          provisions of the Companies Act,
          1956, having its registered office
          at Kamala Cottage, 6, Juhu Tara Road,
          Mumbai-400 049.
          


    2     Motion Pictures Association,
       



          52/55, Mangal Market,
          Bhagirath Palace, Chandni Chowk,
          Delhi-110 006.                                         ....Respondents.





    Mr.   Nikhil   Sakhardande   with   Mr.   Pratik   Pawar   i/by   M/s.   AZB   & 
    Partners for the Petitioner.
    Ms. Neeta Jain i/by Mr. Vikash Kumar for Respondent No.1.
    None for Respondent No.2.





                           CORAM       :  ANOOP V. MOHTA, J.
          JUDGMENT RESERVED ON       :  21st APRIL, 2011.
          JUDGMENT PRONOUNCED ON :  5th   MAY, 2011.


    JUDGMENT:- 


The Petitioner (Original Respondent) has challenged award

::: Downloaded on – 09/06/2013 17:15:12 :::
2 arbp276.07.sxw

dated 05/01/2007 passed by the Joint Tribunal of the Film Makers

Combine (for short, FMC) and the Motion Pictures Association (for

short, MPA). The basic directions as per the award are as under:-

“Awarded that Rs.2,50,000/- be paid by the Defendants,
M/s. Radha Krshna Films Ltd., Mumbai in clear violation

of their own agreement by disposing H.V. Rights prior to six
months & for retaining 10 prints of the Distributor, M/s.
Jyoti Film Distributors Pvt. Ltd. without payment of any
consideration amount.

The said amount of Rs.2,50,000/- shall be paid to the
Distributors i.e. M/s. Jyoti Film Distributors Pvt. Ltd.

Delhi within 30 days from the date of communication of
decision failing which, the awarded amount will carry an
interest @18% per annum till the date of making the final
amount.”

The relevant facts are-

2 On 18/12/2003, both the parties filed a form with the MPA

seeking registration of a motion picture “Woh Tera Naam Tha” (the

“Film”).

3 On 07/01/2004, the Petitioner and Respondent No.1 enter into

an Agreement of License for distribution of the Film. (The

Agreement). An affidavit filed on behalf of the Petitioner, declaring

::: Downloaded on – 09/06/2013 17:15:12 :::
3 arbp276.07.sxw

inter alia that the Video, Cable TV and TV rights of the Film have not

been sold or parted with by the Petitioner. Clause (iv) of the Affidavit

stated that the Petitioner would not give out the Film for telecast

through television for a period of five years.

Two letters from the Petitioner to Respondent No.1 informing

that Clause (iv) of the Affidavit was incorporated at the request of

Respondent No.1, to meet the MPA requirements at Delhi and shall

not be binding on the Petitioner, and they shall be free to telecast the

Film on satellite television after six months of the release of the Film.

The letters was signed as being ‘Agreed And Confirmed The Above’ by

Respondent No.1.

4 On 28/01/2004, a Power of Attorney executed by the Petitioner

in favour of Respondent No.1 for the purposes of protecting the

copyrights of the Film in the specified territory. The date of release of

the Film was 30/01/2004.

5 On 05/02/2004, an agreement between the Petitioner and Mr.

Sanjay Jumani proprietor of M/s. Sunstone Entertainment

(“Sunstone”) whereby Petitioner granted various copyrights in respect

of all countries in the world excluding India, Nepal, Bhutan and

::: Downloaded on – 09/06/2013 17:15:12 :::
4 arbp276.07.sxw

Sikkim. A declaration was made by the Petitioner accordingly.

Unfortunately, the film was flopped in the box office.

6 On 12/02/2004, a letter from Respondent No.1 to the Petitioner

with the details of the investment in the Film to the tune of Rs.

44,92,045 and that Respondent No.1 had recovered only about Rs.

15,00,000/-. Respondent No.1 requested the Petitioner to

‘sympathetically consider’ sharing the deficit/loss.

7 On 18/02/2004 and 21/02/2004, two letters from Respondent

No.1 to the Petitioner with railway receipt showing dispatch of two

lots of five prints of the Film, and requested the Petitioner to receive

the prints.

8 On 11/03/2004, a letter from MPA to Respondent No.1

registering the Film in their name as per the Producers’ Distributors”

Certificate dated 18th December, 2003.

9 On 16/03/2004, a letter by Respondent No.1 to the Petitioner

giving the details of the investments and the losses allegedly suffered

in the distribution of the Film and requested the Petitioner to share

::: Downloaded on – 09/06/2013 17:15:12 :::
5 arbp276.07.sxw

the alleged loss ‘on humanitarian grounds’ to the extent of

Rs.22,60,000/-. Respondent No.1 stated that the Film be telecasted

on Satellite Channels prior to the six months and such revenues be

shared with Respondent No.1 to minimize Respondent No. 1’s loss.

10 On 18/03/2004, an agreement between the Petitioner and

Sunstone. Sunstone was granted the license of the copyright in

respect of the Home Video rights of the Film by the Petitioner within

India, Nepal, Sikkim and Bhutan. There was no assignment of the TV

or satellite rights of the Film by the Petitioner, which was amended on

19/03/2004 to include Bangladesh.

11 On 18/05/2004, a letter from Respondent No.1 claiming a loss

of Rs.25,74,753.40 allegedly recoverable from the Petitioner as an un-

recouped investment on the Film.

12 On 08/06/2004, a fax from the Petitioner to Respondent No.1

stating that the Petitioner is in the process of assigning the satellite

rights of the Film. The Petitioner, accordingly, sought permission

under Article 31 of the Agreement.

::: Downloaded on – 09/06/2013 17:15:12 :::

                                                   6                        arbp276.07.sxw


    13    On   11/06/2004,   a   letter   from   Respondent   No.1   about   their 

consent for the pre-mature release of the Film and the release of its

VCD.

14 The alleged losses of Rs.25,39,041.40 were again claimed from

the Petitioner.

15 On 20/07/2004, 18/08/2004 and 17/09/2004, letters from

Respondent No.1 to the Petitioner. Respondent No.1 threatened, in

case the amount so demanded not paid within fifteen days, the matter

would be referred to the MPA for the realization of the alleged dues.

16 On 20/09/2004, the claims made by Respondent No.1 before

the Acquiring Sub Committee of the MPA giving details pertaining to

the losses allegedly suffered in distribution of the Film. Respondent

No.1 requested the MPA to issue an interim circular of caution against

the Petitioner in view of the alleged claims of Respondent No.1.

17 On 23/09/2004, a letter from the Petitioner in response to

Respondent No.1’s letter dated 18th August, 2004. The Petitioner

denied all the claims made by Respondent No.1 and also the liability,

::: Downloaded on – 09/06/2013 17:15:12 :::
7 arbp276.07.sxw

by referring to various provisions of the Agreement.

18 On 06/10/2004, Respondent No.1 denied the contents of the

Petitioner’s letter and stated that they filed a complaint with the MPA

and requested the Petitioner to submit their reply to the Association.

19 On 08/10/2004, an agreement between the Petitioner and

Sunstone, whereby the rights in the Film that were previously granted

to Sunstone were subsequently relinquished by Sunstone in favour of

the Petitioner.

20 On 02/11/2004, an interim Circular issued by the Acquiring

Sub. Committee of the MPA to the members of MPA stating that

Respondent No.1 had raised a claim amounting to Rs.25,22,091.40

with interest @ 24% per annum, plus claim fee and circulation

charges of Rs.5,300/- against the Petitioner and two of its directors-

Mr. V.P. Singhania and Mr. P.R. Jain (“Directors”).

21 On 04/11/2004, a letter that the Agreement was not that of

partnership and Respondent No.1 was not liable for all costs and

expenses in relation to the distribution of the Film.

::: Downloaded on – 09/06/2013 17:15:12 :::

8 arbp276.07.sxw

The Petitioner entered into an agreement for granting the TVB

rights of the Film with M/s. SET India Pvt. Ltd.

22 Respondent No.1 stated that since the matter is subject to

arbitration, all the claims would be decided by the Arbitral Tribunal.

23 On 14/12/2004, a letter from MPA to the Petitioner informing

them about circular dated 2nd November, 2004 and the claims of

Respondent No.1.

24 On 10/01/2005, a letter from the Advocates for the Petitioners

to MPA in response to the latter’s letter dated 14th December, 2004.

The claims made by Respondent No.1 were denied and it was

reiterated that the Agreement was not a partnership and that the

Petitioner is not liable for any loss suffered by Respondent No.1.

25 On 13/01/2005, a letter from MPA to Respondent No.1 referring

to the 10th January, 2005 letter and the Agreement and solicited

comments of Respondent No.1 in this regard.




    26    On 19/01/2005, Respondent No.1 stated that as the matter was 



                                                          ::: Downloaded on - 09/06/2013 17:15:12 :::
                                                      9                       arbp276.07.sxw


before the Joint Arbitral Tribunal as per the terms of the Agreement

(Article 32 of the Agreement) all claims be taken up before them.

27 On 19/01/2005, Respondent No.1 sent a letter to MPA for

placing the matter before the Joint Tribunal, as the claimants

application was already sent to the Producers by letter dated

06/10/2004. On 29/01/2005, the first telecast of the Film took place.

28 On 31/01/2005, the Petitioner and Respondent No.1 agreed for

the arbitration before the Tribunal.

A letter from the Petitioners to Respondent No.1 giving a

parawise reply to Respondent No.1’s letter dated 19th January, 2005.

The authority of MPA to issue the abovementioned circular was also

challenged.

29 On 31/01/2005, before the Joint Tribunal of FMC and MPA,

both the parties in writing agreed to submit for the

reference/adjudication of the dispute of the Film (Woh Tera Naam

Tha) in terms of clause 9 of the Arbitration Agreement as recorded in

the Producers’ Distributors’ Certificate for registration of the Film.

The time was sought by the Petitioner’s advocate and it was

::: Downloaded on – 09/06/2013 17:15:12 :::
10 arbp276.07.sxw

accordingly adjourned also.

30 On 03/02/2005, a letter of the Advocates for the Petitioners to

Film Maker’s Combine placing on record the Petitioner’s reply dated 1st

February, 2005 (above) along with an application of the Directors

dated 2nd February, 2005 filed under Section 16 of the Arbitration and

Conciliation Act, 1996, praying that there was no arbitrable dispute

between the Petitioner and Respondent No.1 and alternatively

challenging the jurisdiction of the Tribunal.

31 On 17/02/2005, a letter from Respondent No.1 stating that

submissions were made to the wrong tribunal.

32 On 01/03/2005, a letter from the MPA to the Petitioner referring

to the premature telecast of the Film and stating that action as a gross

violation of the undertaking contained in the acquiring form dated

18th December, 2003 and the Affidavit.

33 On 02/03/2005, the Petitioner’s reply to Respondent No.1’s

statement of claim before Tribunal denying all claims made by

Respondent No.1 by stating the material terms of the Agreement.

::: Downloaded on – 09/06/2013 17:15:12 :::

11 arbp276.07.sxw

The Directors file an application under Section 16 of the

Arbitration and Conciliation Act, 1996 (for short the Arbitration Act)

before the Tribunal stating that there is no arbitrable dispute and

alternatively challenged the Tribunal’s jurisdiction to entertain the

claim of Respondent No.1.

34 On 02/03/2005, affidavit of reply filed by Respondent No.1. On

10/03/2005, letter from the Petitioner to the MPA in reply to its letter

dated 1st March, 2005.

35 On 14/03/2005, the Petitioner by its letter informed Respondent

No.1 that the ten prints were sent out of their own will without being

called upon to do so by the Petitioner and that the Petitioner could

only remit Rs.20,000/- from the sale of two of the ten prints on

account of Respondent No.1. The Petitioner reiterated that the said

prints were lying with the Petitioner on Respondent No.1’s account.

36 Respondent No.1 inter alia called upon the Petitioner to make

payments in respect of the ‘un-recouped investment’, which was

denied again on 08/04/2005.

::: Downloaded on – 09/06/2013 17:15:12 :::

                                                  12                        arbp276.07.sxw


    37    On 07/05/2005, based upon the written joint agreement dated 

22/04/2005, the matter was adjourned for filing documents

pertaining to Cable, Video and Satellite rights including Home Video

Rights.

38 On 11/05/2005 a letter from the Petitioner whereby they agreed

to pay Rs.20,000/- for two prints referring to stock of 10 prints held-

up by them.

39 On 17/08/2005 and 19/11/2005, it was again adjourned for

clarification from the Petitioner and the same was again signed and

recorded jointly.

40 On 20/12/2005, a letter from Respondent No.1 to the Petitioner

forwarding to them the business statement for the Month of

November, 2005.

41 On 28/03/2006, affidavit filed by Mr. P.R. Jain before the

Tribunal seeking dismissal of Respondent No.1’s claim.




    42    On 05/01/2007, the Petitioner placed its submissions on record 



                                                         ::: Downloaded on - 09/06/2013 17:15:12 :::
                                                         13                        arbp276.07.sxw


before the Tribunal. The Tribunal passed the impugned award,

awarding Respondent No.1 a sum of Rs.2,50,000/-. Hence this

Petition.

THE JOINT TRIBUNAL HAS JURISDICTION

43 The Clause 32 and 33 of the agreement between the parties

dated 7th January, 2004, with regard to the Arbitration is as under:-

32. It is agreed between the parties hereto that any

dispute/s arising out of this LICENSE it shall be
referred to the Joint Arbitration of the PRODUCERS

Association and Distributors Association, and their
decision shall be binding on both the parties.

33. It is agreed between the parties hereto that the

appropriate Associations and Courts in Mumbai shall
have the jurisdiction to entertain and try any suit or

matter in dispute between them relating to or arising
from this LICENSE.”

44 The parties even otherwise agreed and appeared before the Joint

Tribunal and submitted to its jurisdiction for all the purposes.

45 In view of this, I am not inclined to accept the case of the

Petitioner that the Joint Tribunal has no jurisdiction to decide the

issue. In view of above clauses and conduct of the parties itself, this

court has a jurisdiction to entertain the present petition and the Joint

::: Downloaded on – 09/06/2013 17:15:12 :::
14 arbp276.07.sxw

Arbitral Tribunal has jurisdiction to decide the dispute arising out of

the agreement, apart from the signed documents from time to time by

the parties before the joint Tribunal.

UNREASONED AWARD- UNSUSTAINABLE

46 The purpose of recording above events is to emphasis that, for

want of details and disputed facts in the award passed by the Arbitral

Tribunal, and as submissions are made by the counsel for the

Petitioner, the award is liable to be interfered with, also for want of

specific reasoning with regard to the lump sum amount, as awarded.

It is unclear, how this amount is arrived at, and under which clause of

the agreement, specially when the Petitioner has denied every demand

so raised by Respondent No.1, from its inception stating it to be

beyond any agreement/contract. No amount can be awarded in

commercial contract, unless agreed otherwise, on the basis of

“sympathetic consideration” or on assumption and presumption.

47 From the material, as well as, correspondences as exchanged

and as events show that there were settlement between the parties

based upon which 10 prints were with the Petitioner but the finding is

given, without referring to the said settlement, against the Petitioner

by the Arbitral Tribunal. It is not made clear that on what basis the

::: Downloaded on – 09/06/2013 17:15:12 :::
15 arbp276.07.sxw

composite award of Rs.2,50,000/- was passed against the Petitioner

referring it to be in violation of the agreement of H.V. rights prior to

six months and for retaining 10 prints of the Distributor. There were

no details whatsoever provided on record by Respondent No.1 before

claiming such amount. The Arbitrator also failed to provide any

actual supporting details/accounts for assessing such amount.

48 It is necessary for the Arbitral Tribunal, though constituted

under the respective terms and conditions of the Associations and/or

practice and usage to provide details while granting/awarding the

amount against any party, basically when such award is not final,

unless it has gone through the procedure as contemplated under

Sections 34 and/or 37 of the Arbitration Act. Normally, as per the

agreement and the procedure so adopted by the parties and as per the

practice and usage, award may be unreasoned but there is no such

procedure and/or rules pointed out and/or adopted by the parties.

Therefore, the Joint Arbitral Tribunal is bound to provide and give

reasons while passing the award.

49 In a case like this, where various detailed facts are denied and

because of alleged losses suffered, though not part of any terms and

::: Downloaded on – 09/06/2013 17:15:12 :::
16 arbp276.07.sxw

conditions, it is essential for the parties, to place on record the

material, as well as, for the Joint Arbitral Tribunal to assess and

analyse the material and pass detailed reasoned order of awarding

monetary compensation and/or award against any party.

THE QUANTUM OF DAMAGES = PROVED OR UNDISPUTED

EVIDENCE

50 The Arbitral Tribunal is bound by the terms and conditions

between the parties and the substantive and the procedural law.

Though the Civil Procedure Code and the Evidence Act are not

applicable, yet the principle of natural justice, equity and fair-play do

apply even in such proceedings as, by the award the Tribunal decides

the rights for and against the parties. I have already observed in

Indian Oil Corporation Ltd. Mumbai Vs. M/s. Kadbrotee

Engineering Industries, Navi Mumbai 1 that-

“12. In view of Section 19 of the Act and the provisions of the
Code of Civil Procedure, and/or the Evidence Act, are not
strictly applicable, still the basic requirement of proof of
documents, as it goes to the root of the matter, just cannot

be overlooked specially when the parties nowhere agreed to
follow such procedure while leading the evidence. The
Arbitrator, therefore, need to consider the basic principle of
awarding the damages or compensation as provided under
the Contract Act.

51 In the judgment Anindya Mukherjee Vs. Clean Coats Private
1 2011(2) Mh.L.J. 659

::: Downloaded on – 09/06/2013 17:15:12 :::
17 arbp276.07.sxw

Limited, 1 I have observed that:-

“18 The Arbitrator needs to consider the basic

laws while assessing and granting any kind of
damages/ compensation. The Apex Court in the

STATE OF RAJASTHAN & ANR. VS. FERRO
CONCRETE CONSTRUCTION PRIVATE LIMITED,
(2009) 12 SCC 1, has observed in paragraph No.
55 as under:-

“55. While the quantum of evidence required to
accept a claim may be a matter within the
exclusive jurisdiction of the arbitrator to decide, if

there was no evidence at all and if the arbitrator

makes an award of the amount claimed in the
claim statement, merely on the basis of the claim
statement without anything more, it has to be held

that the award on that account would be invalid.
Suffice it to say that the entire award under this
head is wholly illegal and beyond the jurisdiction of
the arbitrator, and wholly unsustainable.”

THE SPECIALISED ARBITRAL TRIBUNAL= REASONED

AWARD

52 It is important to note that , when the parties agreed to settle

the disputes through a specialized Arbitral Tribunal, based upon their

agreements and adopt its practice and procedures, it is necessary for

such specialized Arbitral Tribunal to give sufficient reasons while

passing any awards unless agreed otherwise. The relevant

trade/commerce laws though are relevant, apart from practices and

usages, yet for a proper adjudication of such disputes the basic

principle of natural justice and fair-play definitely play important role
1 2011(1) Mh.L.J. 573

::: Downloaded on – 09/06/2013 17:15:12 :::
18 arbp276.07.sxw

in such matters. All this is not because the specialized Tribunal has

taken decision which is final and binding between the parties, but it is

necessary for proper appreciation of the decision so taken, as such

award is enforceable subject to the provisions of Arbitration Act.

53 The expertized/special Arbitral Tribunal, just cannot expect that

the decision so given by the expert or specialized mind, but not

reflected through sufficient reasons, that itself is sufficient for the

Court not to interfere with the order.

54 The Court under Section 34 of the Act, even otherwise, bound to

see and record the reasoning in case of commercial matters and/or

any such general matters to maintain or to modify or to set aside the

award, within the framework of law and the record.

55 In view of this and as there are no reasons given to the rival

contentions raised by the parties and how the amount so claimed falls

within the framework of the agreement between the parties and it is

within the scope of reference.

56 Therefore, in view of the above facts and circumstances as

already recorded and as there are no supportive reasoning reflected

::: Downloaded on – 09/06/2013 17:15:13 :::
19 arbp276.07.sxw

in the short award though passed by the specialized Joint Arbitral

Tribunal, in my view, is liable to be interfered with for want of

reasons. The award of the Joint Arbitral Tribunal is in violation, the

contract terms and as it is beyond the power, authority and

jurisdiction. (Oil and Natural Gas Corporation Vs. Wig Brothers

Builders and Engineers Private Limited) 1

57 I am inclined to interfere with the order. However, I am

remanding the matter back to the Joint Arbitral Tribunal for re-

hearing and to pass reasoned award in accordance with law.

THE RESULT

58 Resultantly, the Petition is allowed. The impugned award dated

5th January 2007, is quashed and set aside. However, the liberty is

granted to the parties to appear before the Joint Arbitral Tribunal

within 4 weeks for the directions. The Joint Arbitral Tribunal to pass

award within 4 months, after hearing both the parties.

59 The Petition is allowed in terms of prayer clause (a), with the

above directions. No order as to costs.

(ANOOP V. MOHTA, J.)
1 (2010) 13 S.C.C. 317

::: Downloaded on – 09/06/2013 17:15:13 :::