Bombay High Court High Court

Registered Office At … vs 7 Conrad Anthony Rebello on 6 October, 2009

Bombay High Court
Registered Office At … vs 7 Conrad Anthony Rebello on 6 October, 2009
Bench: Anoop V.Mohta
                                            1




               IN THE  HIGH COURT OF JUDICATURE AT BOMBAY




                                                                          
                                      O.O.C.J.




                                                 
                    ARBITRATION PETITION NO.346  OF 2009




                                                
    Godrej Industries Ltd.
    A public limited company incorporated
    and registered under the provisions of
    The Companies Act, 1957, having its




                                           
    Registered office at Phirojshahnagar,
    Vikhroli, Mumbai 400 079ig                                     .... 
    Petitioner
                  vs
    1      Jer Rutton Kavasmaneck
                          
           (Alias Jer Jaswahar Thadani)
           residing at 193, Jupiter Apartment,
           Cuffe Parade,
           Mumbai 400 005.
          


    2     Darius Rutton Kavasmaneck
       



          residing at 626, Parsi Colony,
          Dadar,
          Mumbai 400 014.





    3     Maharukh Murad Oomrigar
          Residing at 701-A, Foreshore,
          Juhu Tara Road,
          Santacruz (W), Mumbai 400049,

    4     Percy Rutton Kavasmaneck





          134, Olivera Way,
          Palm Beach Garden
          33418, Florida, USA
          also through their
          constituted Attorney
          Ms.Houfarish Hirji, residing at
          628, Dadar Parsi Colony,
          Dadar, Mumbai 400014.

    5     Aban Percy Kavasmaneck



                                                 ::: Downloaded on - 09/06/2013 15:09:36 :::
                                                2

           134, Olivera Way,
           Palm Beach Garden
           33418, Florida, USA




                                                                                     
           also through their
           constituted Attorney
           Ms.Houfarish Hirji, residing at




                                                            
           628, Dadar Parsi Colony,
           Dadar, Mumbai 400014.

    6      Colin Mario Rebello




                                                           
           1, Kostka House,
           St Peter's Co-op Hsg. Society,
           31, Manual Gonsalves Road,
           Bandra, Mumbai 400 050.




                                               
    7    Conrad Anthony Rebello,
                              
         1, Kostka House,
         St Peter's Co-op Hsg. Society,
         31, Manual Gonsalves Road,
                             
         Bandra, Mumbai 400 050.                                              .... 
    Respondents


    Dr.   Virendra   Tulzapurkar,   Sr.   Counsel,   Mr.Virag   Tulzqapurkar,   Sr.Counsel, 
          


    with Mr.Venkatesh Dhond, Mr.Amit Jamsandekar, Mr.Dara Mehta, Ms.Rajas 
       



    Kasbekar, Ms.Pratibha Mehta and Ms.Ranya Mahesh i/b. M/s.Little & co. 
    for the petitioner.

    Mr .C. U. Singh, Sr. Counsel with Mr.Sidharth Shrivastav and Mr.Sharon 





    Jagtiani i/b. M/s.D.H.Law Associates for the respondents. 


                                              CORAM: ANOOP V. MOHTA, J.

                                                DATE  :  6th   October,   2009





    JUDGMENT:
    1      By consent of the parties, heard finally.

    2      The   petitioner   has   invoked   Section   9   of   the   Arbitration   and 

Conciliation Act, 1996 (for short, the Act) as dispute arose between the

parties arising out of the Memorandum of Understanding (MOU) having

::: Downloaded on – 09/06/2013 15:09:36 :::
3

arbitration clause No.28 which reads as under:

“28 Any dispute or difference between the parties

hereto including in respect of any breach or alleged breach
hereof, shall be referred to the sole arbitration of a person to
be mutually agreed upon by the parties hereto. The sole

arbitrator shall have summary powers and the Arbitrator shall
not be required to give reasons for his award. The place for
arbitration shall be at Bombay.”

3 The basic facts/events, as per the petitioner, are:

The petitioner is a public limited company incorporated and

registered under the Companies Act, 1956 inter alia carries on the business

of manufacturing, marketing and distribution of various industrial

chemicals, chemicals, etc.

4 The respondents are shareholders of Gharda Chemicals Limited

(hereinafter referred to as “GCL”), a public limited company incorporated

and registered under the Companies Act, 1956. The majority shares of GCL

are owned by Dr.Keki Gharda and the respondents are minority

shareholders of GCL.

5 In 1992, the respondents offered for sale 461 shares of GCL owned by

them as the respondents were unable to repay the loan amount given to

the respondents by the petitioner. The petitioner is the owner of 461

shares of GCL which are sold by the respondents to the petitioner after

following the detail provisions of the Articles of Association of GCL.

6 The petitioner agreed to make available to the respondents loan to

purchase the shares of GCL as and when offer for sale is made in

accordance with the Articles of Association of GCL. On 03.06.1992, the

::: Downloaded on – 09/06/2013 15:09:36 :::
4

terms and conditions of loan agreed to make available by the petitioner to

the respondents are contained in the Memorandum of Understanding

(“MOU”).

7 Between 1992 to 2000, as agreed and in terms of MOU, the

petitioner made available to the respondents a sum of Rs.10.34 crores to

purchase the shares of GCL offered for sale in accordance with the Articles

of Association of GCL. The respondents have accepted the loan amount

and have pledged the shares which are owned by them with the petitioner

towards the security of the loan. The respondents have accepted the loan

amount and have pledged the shares owned by them. The respondents

have executed the irrevocable Power of Attorney and Loan cum Pledged

Agreements in favour of the petitioner.

8 The petitioner has performed the terms and conditions of the MOU

and has not acted contrary to the terms and conditions of the same. In

terms of the MOU, the respondents also agreed that they shall not enter

into a compromise or agreement or arrangement directly or indirectly or

otherwise howsoever with any other shareholder of GCL or with GCL itself

in respect of the shares of GCL or with regard to any other matter

pertaining to the participation of the parties to the MOU in the business

affairs, management, properties, technical know how arrangement,

engineering or process development or engineering etc. of GCL.

9 Except as permitted, in terms of MOU, the respondents shall not be

entitled to pledge, charge or offer as security in any manner or form the

::: Downloaded on – 09/06/2013 15:09:36 :::
5

shares held by them in GCL for securing any of their borrowings.

10 The respondents had filed a Company Petition being Company

Petition No.77 of 1990 before the Bombay High Court alleging oppression

and mismanagement by the majority shareholders of GCL. The petitioner

was subsequently made party to the said company Petition but no relief was

sought against the petitioner.

11 In 2005, the petitioner lodged the shares which are pledged by the

respondents with the petitioner for transferring the same in the name of the

petitioner with GCL. The shares were lodged for transfer in the name of

the petitioner and/or its nominees with GCL but the said GCL alleged

refused to transfer the shares in the name of the petitioner.

12 GCL filed a Suit against the petitioner and the respondents herein

before this Court being Suit No.1170 of 2005. The petitioner had filed

Company Petitions before the Company Law Board challenging the refusal

of GCL to transfer the shares in the name of the petitioner. On 27.09.2008

the Company Law Board dismissed the Company Petitions. The petitioner

preferred an Appeal under Section 10(F) of the Companies Act, 1956

before this Court. This Court was pleased to allow the respondents 1, 2, 3,

6 and 7 to withdraw the said Company Petition. On 14.11.2008, the said

Company Petition No.77 of 1990 was dismissed by this Court.

13 The petitioner apprehends that the respondents are trying to sell their

shares of GCL in collusion with Dr.Keki Gharda so as to cause loss, damage

and injury to the petitioner and in breach of the terms and conditions of

::: Downloaded on – 09/06/2013 15:09:36 :::
6

MOU. Hence the petition.

    14    The basic prayer of the petitioner is as under:




                                                                                    
                 (a)    that the pending the hearing and final disposal of 




                                                            

the proposed arbitration proceedings and the making and

implementation of the Award herein, the Respondents, their

agents, servants or any other person claiming through or under

them be restrained by a temporary order and injunction of this

Hon’ble Court from, in any manner, directly or indirectly,

dealing, selling, offering for sale, causing it to be offered for

sale, transferring, causing to be transferred, parting with

possession of, delivering, creating or causing to be created any

third party rights of whatsoever nature, or any right, title and

interest in the shares owned by the Respondents of Gharda

Chemicals Limited, other than to the petitioner AND be further

restrained from committing any breach of the Memorandum of

Understanding dated 3rd June 1992 or acting contrary to the

terms and conditions of the same.

15 The whole submissions of the parties revolve around the MOU duly

signed and executed by the parties and same is intact till this date. The

parties in fact acted upon the same without any objection. The petitioner

has made available to the respondents a sum of Rs.10,34,00,000/- since

1992 to 2000 to purchase the shares of the company. The loan amount was

::: Downloaded on – 09/06/2013 15:09:36 :::
7

admittedly disbursed to the Advocates of the respondents M/s. Federal &

Rashmikant as agreed. The parties have acted accordingly without any

objection.

16 The important clauses of the negative covenants are 15 to 18 of the

MOU are :

“15 The parties hereto covenant and agree that either
of the parties shall not enter into a compromise or agreement
or arrangement directly or indirectly or otherwise howsoever,
with any other shareholders of the Company or the Company

itself in respect of the shares of the Company or with regard to
any other matter pertaining to the Participation of the parties

hereto in the business affairs, management, properties,
technical knowhow arrangement, engineering or process
development or engineering etc. of the Company.

16 The parties hereto agree and undertake that till the
Company goes public and or its shares are listed in any
recognized stock exchange, the parties shall not sell, alienate,
dispose of or transfer or create any interest or right in the third

party rights in any shares registered in their respective names

or in which they have a beneficial interest. It is clarified that
nothing herein will restrict the transfer among the designated
nominees/limited nominees defined hereinabove”.

17 The party of the First Part shall be bound to sell
and/or transfer or dispose of any rights in respect of any
shares, whether purchased with the finance made available by
the party of the Other Part or not, only to the party of the Other
Part. In respect of shares that are not purchased with the
finance made available by the party of the Other Part, the sale

and/or transfer etc. shall be made at the fair value as
determined in accordance with the Articles of Association of
the Company. In respect of shares purchased with the finance
made available by the party of the other part, the value shall be
determined in accordance with Clause 10 hereof.

18 Except as permitted herein the parties hereto shall
not be entitled to pledge charge or offer as security in any
manner or form the shares held by them in the Company for
securing any of their borrowings.”

::: Downloaded on – 09/06/2013 15:09:36 :::
8

17 The petitioner moved the present petition after receiving the

information/news that Dr. Keki Gharda, who is a 60% shareholder was

proposing to sell 75% shares of the Company to private parties like

Blackstone and Morgan Stanley. The respondents are not entitled to sell the

shares as they are bound by the negative covenants as referred above, this

Court, therefore, after considering the averments so raised granted interim

reliefs on 12th May, 2009 in the following terms:

“3

Admittedly, there is a Memorandum of
Understanding (MOU) dated 03.06.1992 which provides an
arbitration clause. Pursuance to this MOU, as the petitioners

have paid about Rs.10 crores and approximately 3000 shares
have been pledged. Therefore, considering the averments
made in paragraph 28 and as case is made out and further to
secure the amount/claim as contemplated under Section 9 of
the Act, I am inclined to grant ad-interim relief to the extent

that the respondents shall not sell, transfer, part with

possession or create any third party right or interest of
whatsoever nature in the shares owned by the respondents of
GHARDA CHEMICALS LIMITED, if not already transferred or
created any right party right or interest thereon.”

18 Respondent no.2, in response to their letter dated 25.05.2009 stated

that they were not selling and/or intend to sell the shares of the company.

However, there is no appearance on behalf of respondent no.2 though

served. Respondents 4 and 5 appeared and resisted the petition by reply

dated 20.07.2009.

19 It is clear that there exists a valid MOU between the parties with the

arbitration clause. The said MOU is, therefore, binding to all the parties,

::: Downloaded on – 09/06/2013 15:09:36 :::
9

unless it is set aside. There is no denial by respondents 4 and 5 to the

apprehension raised by the petitioner that they are likely to sell and

dispose of or create third party rights in the shares. On the contrary, the

submission is that they are free and entitled to sell their shares.

Respondent no.2 though not appeared, expressed otherwise by letter.

Therefore, there is clear a conflict and dispute between the petitioner and

respondents 4 and 5 and also between respondent no.2 and respondents 4

and 5.

20

Admittedly, Company Petition No.77/1990 has not been dealt with

and/or decided the validity and/or legality of the MOU as sought to be

contended by respondents 4 and 5, including of the Power of Attorney-cum-

Pledge Agreement executed by the respective respondents. The judgment

and the relevant paragraphs so referred from the Company Petition No.

7/1990 is of no assistance and/or sufficient to overlook the averments

made by the petitioner and now substantiated by the Affidavit filed by

respondents 4 and 5 itself.

21 The respective interpretation of the clauses as sought to be contended

by the parties is again, in my view, in the present facts and circumstances,

is a matter of detail trial and inquiry. The MOU is a composite contract and

the clauses thereof cannot be read in isolation. The subsequent documents

executed, based upon the same and as the parties have already acted since

long and never challenged the same at the earliest point of time and now

when the petitioner has invoked present proceeding in view of the

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

apprehension so raised denying and/or challenging the clauses of the

MOU with regard to their obligations and liabilities, in my view, is

unsustainable.

22 The allegations of collusion by the petitioner with respondents 1, 2,

3, 6 and 7; and/or misrepresentation and/or that respondents 4 and 5

never used and utilised; and/or received any such amount or

consideration; and/or it was never intended for their respective shares;

and/or got benefited out of this MOU at any point of time, need detail

inquiry, based upon substantive material and pleadings and above all, detail

inquiry and trial. These challenges itself unless it is accepted and/or

granted in favour of respondents 4 and 5, shows that there is a prima facie,

material substantiated by the above facts.

23 The plain reading of the MOU itself provides that all respondents are

collectively bound by the terms. The interse dispute between the

respondents in no way sufficient to overlook the express and clear terms of

the MOU specially at this stage of the arbitration proceedings. The

submissions with regard to the benami transaction and/or suppression and

and/or of Section 9 of the Companies Act, even if any, at this stage, unless

decided finally in favour of respondents 4 and 5 and as the respondents

being “Party of the First Part” in the MOU they are bound by the same,

specially in view of the negative covenants as referred above. The

commercial minded parties having full knowledge of trade, practice of

business, signed the MOU and, accordingly, acted also now cannot be

::: Downloaded on – 09/06/2013 15:09:36 :::
11

permitted to agitate the issue at this prima facie stage revolving around the

Doctrine of Restraint of Trade.

24 The submission with regard to the status of the company that the

company is a Public Limited Company referring to clause 16 of the MOU

which provides that “The company goes public and/or its shares are listed

in any recognised Stock Exchange”, in my view, also interpreted to mean till

the Company goes public and its shares are listed on the Stock Exchange.

Clause 17 of the MOU also binds the respondents 4 and 5 to sell the shares

held by them only to the petitioner. This itself means that clause 16 shall

operate as long as company does not go “public” and the shares are not

listed on the recognised Stock Exchange. The words “goes public”, in my

view, also cannot be construed to mean become public by operation of law.

The Company, as noted, had already become a public company in the year

1988 even before the signing of the MOU dated 3 rd June, 1992 by the

parties including respondents 4 and 5. Therefore, the contesting

respondents were fully aware that the company has been a public limited

company since 1988.

25 The submission that the MOU is not enforceable and/or its broad

understanding between the parties so that they could seek finance and

enter into binding agreement known as “Loan-cum-Pledge Agreement” and

restrictive covenants have ceased to exists and have no force in law and any

interpretation of clause 16 will run contrary to the Companies Act and the

Company being a Public Company, there can be no restriction on the

::: Downloaded on – 09/06/2013 15:09:36 :::
12

transferability of its shares, in view of above facts itself, is not acceptable,

without considering due and supportive material and evidence by the

Arbitral Tribunal, but not at this preliminary stage of the proceedings under

Section 9 of the Act to decide the issues finally. It is not a question of

blanket restriction on the transfer of all shares, but it is the question of

terms and conditions of duly signed MOU of the year 1992, specially when

respondents 4 and 5 are only agitating and making this submission, but not

by other respondents. Therefore, the said MOU, if not under challenge by

other respondents and definitely by the petitioner, at the instance of

respondents 4 and 5, at this interlocutory stage, even if the interpretation so

sought to be made is accepted, that itself cannot be the reason to declare

the said MOU null and void and/or enforceable, because the other

respondents are supporting the case of the petitioner and in fact a

statement is also made and recorded by letter that they are not intending to

sell and/or transfer the shares. On the contrary , it is respondents 4 and 5

insisting and claiming right inspite of above to sell the shares. Therefore

also, to avoid further complication by allowing such transfer of shares, I am

of the view that let the Arbitral Tribunal finally decide these issues so that

the parties can proceed accordingly. The submission so raised by

respondents 4 and 5 with regard to the validity and/or enforceability of the

MOU and/or right to transfer the shares after such long period and as it is

question of interpretation of the clauses read with the conduct of the

parties, I am of the view that the submission of respondents 4 and 5, based

::: Downloaded on – 09/06/2013 15:09:36 :::
13

upon Affidavit filed on record, just cannot be accepted in defence to the

positive case led by the petitioner with material on record to support the

same apart from supporting respondent’s statement.

26 Importantly, there is no power or jurisdiction under Section 9 of the

Arbitration Act to declare such action or inaction, void or illegal on merits.

It is a matter of detail trial and inquiry before the Arbitral Tribunal as

parties have themselves decided to settle the matter through the sole

Arbitrator. Therefore, if no finality can be given to the decision under

Section 9 of the Act, there is no point in deciding those issues while considering

the interpretation of the rival parties at this prima facie stage of the

proceedings. The basic requirement of existence of Agreement and the live

subject matter of disputes between the parties are sufficient to grant the

interim order as sought by the petitioner. In my view, there is no point to

permit to introject such submissions at this stage of the proceedings, only

because respondents 4 and 5 have agitated that the MOU is void under

Sections 23 to 32 of the Indian Contract Act.

27 The petitioner, therefore, in my view, has made out a sufficient case

under Section 9 of the Act read with Order 40, Rules 1 and 2 and/or Order

39, Rules 1 and 2 of the Code of Civil Procedure (CPC) for appropriate

order and/or interim measure as sought, unless and until the case of

respondents 4 and 5 is accepted and/or decided finally in their favour

through the Arbitral Tribunal which the parties are free to

appoint/constitute as per the MOU.

::: Downloaded on – 09/06/2013 15:09:36 :::
14

28 There is no power under Section 9 of the Act to decide and declare

such MOU null and void finally. The Arbitral Tribunal may do so.

Therefore, unless it is declared so, in view of the agreed and signed MOU

and the respective clauses referred above, that itself, in my view, sufficient

to maintain the interim order already granted and/or pass such interim

measure/protection as prayed.

29 All relevant elements of balance of convenience, equity, irreparable

injury lies in their favour. The delay and latches on the part of

respondents 4 and 5 including their conduct to challenge the MOU now

also goes against respondents 4 and 5. I have also observed referring to

the above elements in Arbitration Petition No.423/2009-Unity Realty and

Developers Ltd. vs. BW Highway Star Pvt.Ltd. decided on 24.09.2009 as

under:

71 The Supreme Court in Adhunik Steels Ltd. vs. Orissa
Manganese and Minerals (P) Ltd.
(2007) 7 SCC 125 has
observed as under:

“Moreover, when a party is given a right to approach an
ordinary court of the country without providing a special
procedure or a special set of rules in that behalf, the ordinary
rules followed by that court would govern the exercise of power
conferred by the Act. On that basis also, it is not possible to

keep out the concept of balance of convenience, prima facie
case, irreparable injury and the concept of just and convenient
while passing interim measures under Section 9 of the Act.”

Similarly so expressed in Arvind Constructions Co.;(P) Ltd. v.
Kalinga Mining Corporation & ors.
, (2007) 6 SCC 798.

72 The Apex Court in Kishorsinh Ratansinh Jadeja v. Maruti
Corp. & ors.
, JT 2009 (5) SC 180, before passing or refusing

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

any interim injunction/reliefs, has observed in the following
words:

“12 In addition to the above, Mr.Ranjit Kumar also referred to the

decision of this Court in Mandali Ranganna & others v. T. Ramchandra

[2008 (11) SCC 1] wherein an additional principle was sought to be

enunciated relating to grant of injunction by way of an equitable relief.

This Court held that in addition to the three basic principles, a Court while

granting injunction must also take into consideration the conduct of the

parties. It was observed that a person who had kept quiet for a long time

and allowed others to deal with the property exclusively would not be

entitled to an order of injunction. The Court should not interfere only

because the property is a very valuable one. Grant or refusal of injunction

has serious consequences depending upon the nature thereof and in dealing

with such matters the Court must make all endeavours to protect the

interest of the parties.”

30 Resultantly, the interim order already granted on 12th May, 2009

which has been in force since then shall continue until the constitution of

the Arbitral Tribunal and six weeks thereafter.

31 I do not deny the rights of the parties to raise their appropriate pleas

or defences before the Arbitral Tribunal, if so constituted.

32 Rule is made absolute accordingly. No order as to costs.

(ANOOP V. MOHTA, J.)

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