Bombay High Court High Court

Shri Basant Lall Shaw vs 56 Years on 28 July, 2011

Bombay High Court
Shri Basant Lall Shaw vs 56 Years on 28 July, 2011
Bench: R. M. Savant
                                   1

       IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                  
                   NAGPUR BENCH : NAGPUR




                                          
               WRIT PETITION NO.2438 OF 2011




                                         
    1) Shri Basant Lall Shaw s/o late
       Jagbandhanram Shaw, aged about
       78 years, occupation : business,




                                   
       r/o 264, Usha Sadan, Pandit
       Ravishankar Shukla Marg,
                    
       Civil Lines, Nagpur.

    2) Shri Arbind Kumar Jayaswal s/o
                   
       Shri Basant Lall Shaw, aged
       about 57 years, occupation :
       business, r/o 264, Usha Sadan,
       Pandit Ravishankar Shukla Marg,
      

       Civil Lines, Nagpur.           ...              Petitioners
   



             - Versus -

    Shri Manoj Kumar Jayaswal s/o Shri
    Basant Lall Shaw, aged about





    56 years, occupation : business,
    r/o 264, Usha Sadan, Pandit
    Ravishankar Shukla Marg, Civil
    Lines, Nagpur.                     ...           Respondent





                      -----------------

    Shri A.S. Mardikar, Advocate for the petitioners.

    Shri S.P. Dharmadhikari, Senior Advocate assisted by
    Shri D.V. Chauhan, Advocate for the respondent.

                      ----------------




                                          ::: Downloaded on - 09/06/2013 17:34:07 :::
                                     2




                                                                        
         Date of reserving the judgment                  :        6/7/2011




                                                
         Date of pronouncing the judgment                : 28/7/2011



                                   CORAM :      R.M. SAVANT, J.




                                               
                                   DATED :      JULY 28, 2011




                                   
    JUDGMENT :        

Rule, with the consent of the learned Counsel

for the parties made returnable forthwith and heard.

2) The above petition filed under Articles 226

and 227 of the Constitution of India takes exception to

the order dated 13/5/2011 passed by the learned 3rd

Joint Civil Judge, Senior Division, Nagpur whereby the

application (Exh. 13) filed by the petitioners herein

under Sections 5 and 8 of the Arbitration and

Conciliation Act, 1996 (for the sake of brevity,

hereinafter referred to as “the said Act”) came to be

rejected.

::: Downloaded on – 09/06/2013 17:34:07 :::
3

3) The issue, which arises for consideration in

the above petition, is as to whether the dispute as

regards implementation of the directions of the Escrow

Agent appointed under the Indenture of Family

Settlement dated 31/7/2008 is arbitrable and has to be

referred to the Arbitrator ?

4)

The factual matrix involved in the above

petition can be stated thus :

The petitioner no.1 is the father of the

petitioner no.2 as well as the respondent. The

petitioner no.1 has established a business empire,

which is popularly known, according to the petitioners,

as ‘NECO Group of Industries”. The petitioner no.1 as

the head of the family commenced business with

incorporation of the Nagpur Engineering Company

(Pvt.) Ltd. and later on with the growth of other

businesses, all connected with iron foundry, a merged

Company came into being, which was known as

Jayaswal Neco Ltd. The said Jayaswal Neco Ltd. was

::: Downloaded on – 09/06/2013 17:34:07 :::
4

subsequently merged into other two Companies, which

amalgamated entity, is known as Jayaswal Neco

Industries Ltd. The said Jayaswal Neco Industries Ltd.

under the leadership of petitioner no.1 set up a

number of manufacturing units, factories and foundries

involved in the business of iron, steel and aluminium

metal, iron scrap processing, road construction and toll

collection and manufacturing of ferro alloys, auto

components, steel valves and steel. The business

empire of the petitioner no.1 is spread throughout

India with major activities being carried on from

Nagpur in Maharashtra, Bhilai, Anjora and Siltara

(Raipur) in Chhattisgarh, Durgapur in West Bengal,

Ranchi in Jharkhand, Bangalore in Karnataka and

Chennai in Tamil Nadu. With passage of time, the

petitioner no.2 and respondent joined business of the

petitioner no.1.

5) It appears that on account of differences and

disputes, which had arisen between petitioners and the

::: Downloaded on – 09/06/2013 17:34:07 :::
5

respondent, the petitioner no.1 with a view to maintain

family peace and harmony and to avoid any future

friction in the family or misunderstandings and to

arrive at an amicable settlement between the brothers,

i.e. petitioner no.2, Rameshkumar Jayaswal and the

respondent, decided to have a family settlement,

which was arrived
ig at with the assistance and

intervention of relatives and well wishers, as a result of

which the business empire of the petitioner no.1 was

divided into two groups, namely, BLS group, which was

to consist of the petitioners and Rameshkumar

Jayaswal and the MKJ Group consisting of the

respondent. The said family settlement was reduced

into writing and accordingly an Indenture of the Family

Settlement (for the sake of brevity, hereinafter

referred to as “IFS”) was executed on 31/7/2008. The

said family settlement was executed by the petitioners

and Rameshkumar Jayaswal forming part of the BLS

Group and the respondent signed the family

settlement for himself and on behalf of his family

::: Downloaded on – 09/06/2013 17:34:07 :::
6

members, who constituted the MKJ Group.

6) The said family settlement resulted in the

separation of the joint interest of the petitioners and

the respondent in the shareholding of the different

business Companies, other family Companies and

assets and properties held jointly or individually in the

name of any family member between BLS Group and

MKJ Group in the ratio of 3:1 wherein each of the four

parties was to get equal and near equal share therein.

The relevant clauses of the said Family Settlement

from the point of view of the above petition are

Clauses 7(l), 19 and 27. The same are, therefore,

reproduced hereunder :

“7. It is hereby agreed by and between the
parties hereto as follows :

(l) Notwithstanding anything herein contained,
it has been expressly agreed and confirmed by
the Parties hereto that all pending loan
agreements and personal guarantees in respect
of the loans already sanctioned/to be sanctioned
by CIAL – Strip Mill (Siltara) and Inertia Rolling

::: Downloaded on – 09/06/2013 17:34:07 :::
7

Mill and JNIL – working capital shall be signed by

MKJ. MKJ will also procure and ensure that

additional Term Loans are sanctioned by the
banks to CIAL for the Strip Mill and to INERTIA for
Rolling Mills at Siltara and sanctioned funds are

released for improvising the Strip Mill and
repayment of the advances given by JNIL for the
Strip Mill so that it is commissioned at the

earliest. For this purpose, BLS Group shall

extend its reasonable cooperation to MKJ Group
for release of the funds for the Strip Mill out of

the funds disbursed. MKJ shall deduct a sum of
Rs.593 lacs as stated in Clause 7(d) and any
similar sums paid by CIAL/MKJ Group and

transfer the balance fund to the Units. All these

Units referred above are being run by Jayaswal
Neco Industries Limited under Lease on payment

of monthly rentals and as per the understanding
monthly/quarterly instalments along with
interest thereon payable to respective Bank/
Institutions are being provided by JNIL out of

accrual of monthly lease rentals, barring only for
the Strip Mill acquired by CIAL as the Strip Mill’s
improvisation is still not complete due to lack of
funds and once the additional sanctioned Term
Loan is released by Bankers for completion of

::: Downloaded on – 09/06/2013 17:34:07 :::
8

improvisation, the same shall be operated under

lease from CIAL and the accrued lease rent

provided by JNIL shall be paid to the
Bankers/Institutions funding the CIAL – Strip Mill
towards part payment of principal and interest

till the date of merger of the Units with JNIL.
Once all the units are merged with JNIL, the
liability for payment of the balance loans and its

interest shall be on JNIL. Till merger of the units

with JNIL, the system of running the units on
lease rental basis shall continue and out of the

lease rental accruals, instalments and interests
shall continue to be provided for payment to the
Lenders of the Units by JNIL through a

designated account to be operated by the

nominees of both the Groups. It is hereby
clarified and accepted by the Parties that the

system of Lease of Units has been adopted by
BLS Family for commercial convenience and the
lease rentals are no way connected to the actual
repayment of interest and principle of the Units.

BLS Group agrees to pay total interest and
principle payments in priority in accordance with
the Sixth Schedule, including all other incidental
amounts due to the Bankers of the Units on due
dates.”

::: Downloaded on – 09/06/2013 17:34:07 :::
9

“19. As per the Settlement recorded herein,

which is to be implemented in stages, the
parties hereto have decided, on their free will
and accord, to appoint Messrs Kanga and

Company, Advocates and Solicitors, Mumbai
hereinafter referred to as “the Escrow Agent” to
be duly assisted by Shri B.K. Agarwal, Chartered

Accountant, Nagpur and Shri Sohan Chaturvedi,

Chartered Accountants, Mumbai and the Escrow
Agreement shall be executed within 7 (seven)

days from the date of execution of these
presents. A photocopy of this executed
Indenture shall be provided to the Escrow Agent

for full and final implementation of the terms of

this Indenture and on completion/non-
completion of this Indenture, the Escrow Agent

shall submit its Report to both the Groups, which
shall be prepared with the assistance of Shri B.K.
Agarwal and Shri Sohan Chaturvedi, on the Final
Date as provided in this Indenture. The

Provisions of the escrow mechanism are
mentioned below :

a. Each Group shall, within 10 (Ten) days from
the date of execution of this Indenture, i.e. the

::: Downloaded on – 09/06/2013 17:34:07 :::
10

Effective Date, deposit the following instruments

with the Escrow Agent to be held in Escrow as

provided herein :

(i) Duly filled in, signed and executed share

transfer forms together with the originals of the
share certificates of the companies representing
shareholders of the respective Parties in the

Compan(ies) duly completed in favour of the

parties to whom the concerned shares of the
Companies are being given/allotted under Terms

of this Indenture (hereinafter referred to as the
“Allottee Parties”) to enable the Allottee Parties
to get those shares registered/endorsed in their/

their Nominee’s names. In case of Shares

mortgaged with the Lenders, the transfer forms
along with a request letter for the transfer shall

be submitted and in case of shares in demat
forms the relevant forms shall be executed and
submitted.

(ii) A Power of Attorney executed by each of the
Groups hereto in favour of the Escrow Agent to
do all such acts, deeds, matters are things as
may be necessary for the purpose mentioned in

(i) hereinabove. The Power of Attorney executed

::: Downloaded on – 09/06/2013 17:34:07 :::
11

in favour of the Escrow Agent shall have wide

powers to enable the Escrow Agent to ensure

effective implementation of this Indenture
including powers to consult Advocates,
Chartered Accountants and such other

Consultants, if necessary, and to incur such
expenditure as the Escrow Agent may deem fit.

(iii) Letter of Resignation of a blank date

executed by the members of each of the Groups
hereto and their Nominees on the Boards of

various companies, tendering their resignation
as Directors of the Companies allotted to other
parties/Groups.

(iv) It has also been agreed by and between the
parties that all actions, acts and deeds shall be

performed by both the Groups, viz. BLS Group
and MKJ Group simultaneously and the Escrow
Agent shall permit both Groups to examine all
the documents in his office with prior

appointment and confirm in writing that the
required documents and necessary Board
Resolutions have been adopted and executed in
proper form and order so as to avoid future
disputes. The other compliances/defects pointed

::: Downloaded on – 09/06/2013 17:34:07 :::
12

out by the other Group shall be rectified within 7

(Seven) days.

(b) In the event one of the two Group or both
Groups do not cooperate with each other in the

implementation of this Indenture of Family
Settlement and/or in the event of any of the
party’s default, delay or failure to carry out his

obligation hereunder, the Parties hereby agree

that the Escrow Agent shall have power to take
binding decision on behalf of the non-

cooperating and/or defaulting Group and cause
the same to be implemented, including power to
transfer shares of Business and Other Family

Companies, by such Group and/or to release to

the other Group such of the documents and
papers as the Escrow Agent shall, in his absolute

discretion, deem fit and proper.

(c) The Escrow Agent shall, (i) on such date
prior to the Final Date or (ii) on the Final Date

(failing fixation of mutual date prior to Final
Date), hand over the above documents to the
respective Allottee Parties only after
compliances of the following :

::: Downloaded on – 09/06/2013 17:34:07 :::
13

(i) Fulfillment of all the conditions as specified

under Clause 19(a)(i), (ii), (iii) and (iv),

(ii) On full compliance of the provisions as per
Clause 18 above.

(d) On handing over of the documents to the
respective Allottee Parties along with a

Compliance Certificate for compliance of all the

terms of this Indenture, the Escrow Agent shall
stand fully discharged of his obligations as such

Escrow Agent and neither party shall have any
claim of any nature whatsoever against the
Escrow Agent by virtue of this Indenture or

otherwise.

(e) The parties agree that the obligations of the

Escrow Agent under this Indenture shall not be
affected by any disputes or contentions between
the parties hereto and that the Escrow Agent
shall be entitled to carry out its obligations as

set out herein regardless of any such disputes or
conventions that may be raised.

(f) The Escrow Agent shall not be liable for any
action taken or omitted to be taken pursuant to

::: Downloaded on – 09/06/2013 17:34:07 :::
14

this Indenture, except in the case of gross

negligence or willful misconduct.

(g) In consideration of the Escrow Agent having
agreed to hold the documents in Escrow, as

provided in this Indenture, the Escrow Agent
shall be paid necessary fees to be shared
between the BLS Group and MKJ Group in the

proportion of 3:1 (Three is to One), respectively

and such payment shall be made within Seven
(07) days from the Escrow Agent raising its

invoices on the parties hereto.”

“27. Each party shall fully co-operate with the

others or other of them to implement and give

full effect to the provisions of this Indenture. It
is agreed that in case there is any difference of

opinion between the two groups or any of the
parties hereto in any way relating to or arising
under this Indenture or the separation agreed
hereunder or otherwise relating to any of the

Companies, Businesses or Properties of the BLS
Family, the parties hereby agree to refer, except
the disputes referred under Clause 7(i) and 27,
all such disputes and difference to Arbitration in
accordance with the provisions of the Arbitration

::: Downloaded on – 09/06/2013 17:34:07 :::
15

and Conciliation Act, 1996. None of the parties

hereto shall resort to, initiate or threaten to

initiate or cause to be initiated, any legal
proceedings in any Court of Law, to resolve any
dispute, etc. relating to Family Businesses or any

matter covered by this Indenture. The place of
the Arbitration shall be at Mumbai. The
language of the Arbitration shall be English. The

decision of the Arbitrator shall be final and

binding upon the Parties hereto.”

7) Pursuant to the said IFS, a separate Escrow

Agreement dated 26/12/2008 was entered into by the

parties. The parties also executed a Power of Attorney

in favour of the Escrow Agent, one M/s. Sohan

Chaturvedi and Company, Chartered Accountants,

Mumbai. In terms of the IFS, mutual obligations were

cast upon both the groups, i.e. BLS Group and MKJ

Group. It is for the smooth implementation and

execution of the IFS that the Escrow Agent, namely,

M/s. Sohan Chaturvedi and Company came to be

appointed. The Escrow Agent was given powers under

::: Downloaded on – 09/06/2013 17:34:08 :::
16

the said Clause 19, which are reflected in sub-clauses

(b) and (c) thereof. The said powers can also be seen

from the Escrow Agreement as well as from the Power

of Attorney, which the parties executed in favour of

Escrow Agent. The cause of filing the present

proceedings has arisen on account of the alleged non-

fulfillment of the obligations by the petitioners under

Clause 7(l), which is in respect of the demerger of the

Strip Mill. The said Strip Mill was to be demerged from

the Company known as CIAL and to be merged with

the Company known as JNIL, i.e. the group Company of

the petitioners. The same was to be done within 90

days from the date of the execution of the IFS.

Further, in terms of the obligations cast by the IFS, the

petitioners were liable to make payment against the

loan to the Bankers simultaneously on the transfer of

the ownership rights. It is the case of the petitioners

that after execution of the IFS, the respondent

continued to delay the process of demerger and

merger of Strip Mill with JNIL on one pretext or the

::: Downloaded on – 09/06/2013 17:34:08 :::
17

other, whereas it is the case of the respondent that

during the pendency of the procedure of merger of the

Units with JNIL, BLS Group is under an obligation to

continue to pay regular instalments and interest to the

Banker of the Unit through a designated Account to be

operated by the nominees of both the Groups. It is the

case of the respondent that the petitioners have

stopped the payment since August 2010 whereas it is

the case of the petitioners that in spite of making

payment of about Rs.150 crores against the Bank

loans, the ownership has not been transferred from

CIAL to JNIL, resulting into the Strip Mill not being

commissioned as the ownership of the said plant has

remained vested with the respondent and hence,

without having ownership of the plant, the same could

not be commissioned by the petitioners’ Company. It

is the case of the petitioners that the amount of Rs.150

crores approximately, which they have invested in the

said Strip Mill on account of repayment of loan and

renovation is lying idle for more than three years.

::: Downloaded on – 09/06/2013 17:34:08 :::
18

8) As regards the said dispute, the parties

charted different paths. Insofar as the respondent is

concerned, he approached the Escrow Agent against

non-fulfillment of the obligations by the petitioners, as

a consequence of which the Escrow Agent issued

directions on 7/11/2009, in respect of payment of

instalments by the petitioners towards the loan of the

said Strip Mill and the Escrow Agent made observations

about the default being continued by the BLS Group

while issuing the said directions. The Escrow Agent

thereafter issued further directions on 14/4/2011 and

by the said order, directed the BLS Group, i.e.

petitioners to make the payment of the instalments to

the Bankers of the Strip Mill.

9) Insofar as petitioners are concerned, the

petitioners issued a notice to the respondent on

23/2/2011 calling upon him in view of the dispute

between the parties as regards the Strip Mill, to give

consent for appointment of Shri B.V. Bhargava,

::: Downloaded on – 09/06/2013 17:34:08 :::
19

Ex-Vice Chairman and Managing Director of the ICICI

Bank as the sole Arbitrator to adjudicate upon the said

dispute along with other disputes that may be detailed

out once the arbitration commences and modalities as

suggested by the agreement are agreed. The

respondent replied to the said notice by his letter

dated 26/3/2011. The sum and substance of the reply

of the respondent was that the disputes in question as

regards the directions of the Escrow Agent, were not

arbitrable since they were not covered by Clause 27 of

the IFS.

10) The petitioners having received the said reply

and seeing that the respondent was not cooperating in

the resolution of the disputes, filed Miscellaneous Civil

Application No.325/2011 under Section 11(6) of the

said Act in this Court. The case of the petitioners was

that the disputes between the parties more specially

the dispute regarding demerger of the Strip Mill was

arbitrable in terms of Clause 27 of the IFS. The said

::: Downloaded on – 09/06/2013 17:34:08 :::
20

Miscellaneous Civil Application had come up for

hearing before a learned Judge of this Court, who by

order dated 1/4/2011 was pleased to issue notice to

the respondent. The said notice has been served upon

the respondent thereafter.

11) The respondent herein, after the said notice

came to be issued in the said Miscellaneous Civil

Application, on 9/5/2011 filed Special Civil Suit

No. 584/2011, inter alia for the following substantive

reliefs:

“Prayer : It is, therefore, most humbly prayed
that this Hon’ble Court be pleased to –

(a) pass a Decree of Declaration in favour of the
plaintiff and against the defendants, declaring
therein that the act of the defendants in stopping

the payment of the monthly instalments of the
banker of Strip Mill with effect from August 2010,
in the peculiar facts and circumstances of the
case is contrary to the Deed of Family
Settlement executed between the parties and
the directives dated 07.11.2009 and 14.04.2011

::: Downloaded on – 09/06/2013 17:34:08 :::
21

of Escrow Agent interpreting the same;

(b) pass a Decree of Permanent Mandatory
injunction in favour of the plaintiff and against
the defendants, their servants, agents and other

persons claiming through or under them,
directing them to follow the directives of the
Escrow Agent dated 14.4.2011 in relation to the

reimbursement ig of the amount of
Rs.30,82,04,954/- from August 2010 to March
2011, to the plaintiff;

(c) pass a Decree of Permanent Mandatory
injunction directing the defendants their agents,

servants and persons claiming through or under

them to start repayment of the monthly
instalments to the bankers of Strip Mill regularly

on due dates with effect from April 2011 in
compliance of their obligations to do so, under
the Deed of Family Settlement and the directives
dated 14.4.2011, which are in continuation of

directives dated 7.11.2009;

     (d)    cost    of     the    suit   be saddled               on the
     defendants;




                                               ::: Downloaded on - 09/06/2013 17:34:08 :::
                                     22

          (e)      And the Hon'ble Court may pass any other




                                                                         

order as this Hon’ble Court deems fit in the

interest of justice;

And for which act of kindness, the plaintiff
shall remain duly bound and ever pray.”

12) It was the case of the respondent that the

petitioners have not complied with the directions

issued by the
ig Escrow Agent on 7/11/2009 and

14/4/2011 in respect of payment of the instalments in

respect of the loan relating to the Strip Mill, which was

to be demerged. It was the further case of the

respondent that the petitioners were under an

obligation to comply with the directions given by the

Escrow Agent by his communication dated 14/4/2011.

13) The petitioners after receipt of the suit

summons, appeared before the trial Court and filed an

application under Sections 5 and 8 of the said Act. In

the said application, the substratum of the case of the

petitioners was that the dispute raised by the

::: Downloaded on – 09/06/2013 17:34:08 :::
23

respondent/plaintiff being arbitrable in view of

Clause 27 of the IFS should be referred to the

Arbitrator. It was further averred by the petitioners

that the issue raised in the suit is the subject matter of

the application made by the petitioners under

Section 11(6) of the said Act, which is pending before

this Court and hence, the suit was not maintainable.

14) To the said application, the respondent filed a

reply, inter alia, contending that the directions of the

Escrow Agent are independent of Clause 27 of the IFS

and are not arbitrable. It was the case of the

respondent that the parties have vested the Escrow

Agent with powers under Clause 19 to see that the IFS

is implemented and executed and the orders dated

7/11/2009 and 14/4/2011 are, therefore, the orders,

which are passed by the Escrow Agent in terms of the

power vested in him. The respondent, therefore,

contended that the application filed by the petitioners

could not be entertained.

::: Downloaded on – 09/06/2013 17:34:08 :::
24

15) The said application was considered by the

learned Civil Judge, Senior Division and by the

impugned order dated 13/5/2011, the said application

came to be rejected. The gist of the finding of the

learned Judge was that the dispute in the said suit is in

respect of the directions given by the Escrow Agent in

terms of the agreement dated 26/12/2008 and in terms

of Clause 19 of the said agreement, it is specifically

mentioned that the parties agreed that the rights

provided in Clause 27 of the IFS are in addition to this

Clause and not by way of dilution or substitution. The

learned Judge further held that since in terms of Clause

5 of the Escrow Agreement dated 26/12/2008, the

parties agreed that the obligation of the Escrow Agent

under the said Family Settlement shall not be affected

by any dispute or difference between the parties to the

said IFS and that the Escrow Agent shall be entitled to

carry out his obligation as set out herein regardless of

any dispute or contention that may be raised as well as

due to unwillingness of the parties to implement the

::: Downloaded on – 09/06/2013 17:34:08 :::
25

Deed in accordance with the interpretation of the

Escrow Agency provided in Clause 4 of the agreement.

The trial Court, therefore held that the subject matter

of the present suit is not a subject matter of the

arbitration agreement since powers of the Escrow

Agent described in the agreement are above all the

disputes between the parties.

ig The learned Judge

further held that if the petitioners herein, who are

defendants, have followed the directions of the Escrow

Agent till July 2010, then the petitioners cannot take

shelter of the arbitration clause in the IFS to overcome

totally separate agreement whereby Escrow Agent is

appointed.

16) As mentioned hereinabove, it is the said

order, which is impugned in the present petition.

SUBMISSIONS ON BEHALF OF THE PETITIONERS :

i) That, since notice of arbitration has already

::: Downloaded on – 09/06/2013 17:34:08 :::
26

been given on 23/2/2011 and thereafter the

Miscellaneous Civil Application has already been filed

wherein notice has been issued to the respondent on

1/4/2011 by this Court, the arbitration proceedings are

deemed to have commenced and, therefore, it was not

open for the respondent to file a suit for the reliefs

claimed. For the said purpose, the learned Counsel for

the petitioners relied upon the judgment of the Apex

Court in Milkfood Ltd. vs. M/s. GMC Ice Cream (P) Ltd.

(AIR 2004 SC 3145).

ii) That, the dispute in question as regards

demerger of the Strip Mill is covered by Clause 27 of

the IFS. The appointment of the Escrow Agent is part

of the IFS and, therefore, the Escrow Agreement dated

26/12/2008 cannot be considered independently and

would be governed by Clause 27 of the main

agreement. In support of the said submission, the

learned Counsel for the petitioners relied upon the

judgments of the Apex Court in Olympus

::: Downloaded on – 09/06/2013 17:34:08 :::
27

Superstructures Pvt. Ltd. vs. Meena Vijay Khetan and

others {(1999) 5 SCC 651}, Owners and Parties

interested in the Vessel M.V. Baltic Confidence and

another v. State Trading Corporation of India Ltd. and

another (AIR 2001 SC 3381).

iii) That, the respondent could not have resorted

to filing of the suit. However, if he was claiming any

directions, then it was open for him to file an

appropriate application under the provisions of the said

Act.

SUBMISSIONS ON BEHALF OF THE RESPONDENT :

i) That, reading of Clause 19 of the IFS relating

to the Escrow Agent and the Escrow Agreement dated

26/11/2008 discloses that the parties have provided for

an interim arrangement so that the IFS can be

executed and complied with and for the said purpose

have vested the Escrow Agent with powers, which can

::: Downloaded on – 09/06/2013 17:34:08 :::
28

be seen from Clause 19(b) of the IFS. The said Escrow

Agreement, therefore, stands independently or apart

from the main IFS. In support of the said submission,

the learned Senior Counsel for the respondent relied

upon the judgment of the Apex Court in the matter of

Siddhivinayak Realities (P) Ltd. vs. Tulip Hospitality

Services Ltd. and others {(2007) 4 SCC 612}.

ii) That, the trial Court on a consideration of

Clauses 19 and 27 of the IFS and the relevant Clauses

of the Escrow Agreement having come to a conclusion

that the dispute is not arbitrable under Clause 27 of

the IFS in view of the powers conferred on the Escrow

Agent by Clause 19 of the IFS, this Court should not

exercise its writ jurisdiction. The learned Senior

Counsel referred to the guidelines, which have been

laid down by the Apex Court in the judgment in the

matter of Booz Allen and Hamilton Inc. vs. SBI Home

Finance Limited and others {(2011) 5 SCC 532} and

especially para (19) thereof was relied upon.

::: Downloaded on – 09/06/2013 17:34:08 :::
29

iii) The learned Senior Counsel contended that for

non compliance of the directions of the Escrow Agent,

the respondent was entitled to approach the Civil Court

for a mandatory order directing the petitioners to

comply with the said directions dated 7/11/2009 and

14/4/2011.

CONSIDERATION

17) Having heard the learned Counsel for the

parties, I have given my anxious consideration to the

rival contentions. In the instant case, it is relevant to

note that the petitioners in view of the dispute as

regards the mutual obligations under Clause 7(l) of the

IFS and the dispute as regards fulfillment of obligations

and binding promises as set out in the IFS had issued a

notice dated 23/2/2011 to the respondent for

appointment of an Arbitrator under Section 11 of the

said Act for resolving the said disputes, which had

arisen out of the said IFS dated 31/7/2008. The

::: Downloaded on – 09/06/2013 17:34:08 :::
30

petitioners had called upon the respondent by the said

notice to give consent for appointment of Shri B.V.

Bhargava, Ex-Vice Chairman and Managing Director of

the ICICI Bank as the sole Arbitrator to adjudicate upon

the disputes mentioned in the notice along with others,

which will be detailed out once the arbitration has

commenced. The said notice has been replied to by

the respondent by his letter dated 26/3/2011. The

respondent has denied the claims and contentions of

the petitioners and in fact, has taken a stand that it is

the petitioners, who have not fulfilled the obligations

under the said IFS. The respondent in the concluding

paragraph of the reply has stated that he does not

agree with the petitioners that the matter requires to

be referred to an Arbitrator and more particularly,

Shri B.V. Bhargava, which name was referred to in the

notice. In view of the said stand of the respondent, the

petitioners herein filed a Miscellaneous Civil

Application bearing No.325/2011 under Section 11(6)

of the said Act for appointment of an Arbitrator. This

::: Downloaded on – 09/06/2013 17:34:08 :::
31

Court in the said Miscellaneous Civil Application was

pleased to issue notice to the respondent on 1/4/2011.

The respondent thereafter on 9/5/2011, i.e. after a

period of one month has filed the said Special Civil Suit

No. 584/2011 inter alia for the reliefs, which have been

referred to in the earlier part of this judgment.

18)

In the context of the aforesaid facts, it would

be apposite to refer to the judgment of the Apex Court

in the case of Milkfood Ltd. vs. M/s. GMC Ice Cream (P)

Ltd. (supra). The question before the Apex Court was

as to when the arbitration proceedings can be said to

have commenced. The Apex Court held that service of

notice for appointment of an Arbitrator by one party to

another is the relevant date for commencement of the

arbitral proceedings. Paragraph (73) of the said

judgment is material and is reproduced hereunder :

“73. Keeping in view the fact that in all the
decisions referred to hereinbefore, this Court has
applied the meaning given to the expression
`commencement of the arbitral proceeding’ as

::: Downloaded on – 09/06/2013 17:34:08 :::
32

contained in Section 21 of the 1996 Act for the

purpose of applicability of the 1940 Act having

regard to Section 85(2)(a) thereof, we have no
hesitation in holding that in this case also, service
of a notice for appointment of an arbitrator would

be the relevant date for the purpose of
commencement of the arbitration proceeding.”

In the light of the judgment of the Apex Court, there is

merit in the contention of the learned Counsel for the

petitioners that since in the instant case, apart from

notice, the petitioners have also filed Miscellaneous

Civil Application No.325/2011 wherein a notice came

to be issued by this Court on 1/4/2011, the arbitration

proceedings are deemed to have been commenced

and, therefore, it was not open for the respondent to

file the said Special Civil Suit No.584/2011 and the

parties were, therefore, obliged to refer the disputes to

arbitration.

19) The question is whether in respect of non-

compliance of the directions of the Escrow Agent, a

::: Downloaded on – 09/06/2013 17:34:08 :::
33

suit is maintainable for enforcement of the same or

whether the parties have to be relegated to the

Arbitrator in terms of Clause 27 of the IFS ?

20) No doubt, in terms of Clause 19(b) of the IFS,

the parties have vested the Escrow Agent with the

powers to take binding decisions on behalf of non-

cooperating and/or defaulting Group and cause the

same to be implemented, including power to transfer

shares of Business and Other Family Companies, by

such Group and/or to release to the other Group such

of the documents and papers as the Escrow Agent

shall, in his absolute discretion, deem fit and proper.

As rightly contended by the learned Senior Counsel for

the respondent, the Escrow Agent arrangement is by

way of an interim measure to facilitate the compliance

and implementation of the IFS. Insofar as the Escrow

arrangement is concerned, it is now a common

practice to appoint an Escrow Agent to see that the

parties are performing their obligations in terms of the

::: Downloaded on – 09/06/2013 17:34:08 :::
34

agreement that is arrived at between the parties.

21) In the instant case, as mentioned

hereinabove, the issue is as to whether the Escrow

Agreement is to be considered independent of the IFS

and, therefore, for implementation of the directions of

the Escrow Agent, a suit is maintainable. There can be

no dispute as regards the fact that the Escrow Agent

has been appointed to facilitate the implementation of

the IFS and in furtherance thereof, the Escrow

Agreement dated 26/12/2008 has been executed as

well as a Power of Attorney has been executed by the

parties in favour of the Escrow Agent. The present

dispute is mainly on account of alleged non-fulfillment

of the mutual obligations under Clause 7(l) of the IFS,

which is in respect of demerger of the Strip Mill.

Allegations and counter-allegations have been made

by the parties against each other in respect of non-

fulfillment of the obligations. However, there cannot

be any dispute that the directions given by the Escrow

::: Downloaded on – 09/06/2013 17:34:08 :::
35

Agent for which the respondent has filed the said suit,

are referable to Clause 7(l), which is part of the IFS.

Hence, though there is a separate Escrow Agreement

as well as a Power of Attorney executed in favour of

the Escrow Agent and though the Escrow Agent has

the power under Clause 19(b) of the IFS, Clause 27 of

the IFS, which provides for arbitration, can be said to

be over imposing itself over the said documents. As

the said Clause unequivocally states that in case there

is any difference of opinion between the two groups or

any of the parties hereto in any way relating to or

arising under this Indenture or the separation agreed

hereunder or otherwise relating to any of the

Companies, Businesses or Properties of the BLS Family,

the parties have agreed to refer, except the disputes

referred under Clause 7(i) and 27, all such disputes

and differences to Arbitration in accordance with the

provisions of the said Act. It was further agreed by

the parties that none of them shall resort to, initiate or

threaten to initiate or cause to be initiated, any legal

::: Downloaded on – 09/06/2013 17:34:08 :::
36

proceedings in any Court of Law, to resolve any

dispute relating to family businesses or matters

covered by the said Indenture. The said Clause 27,

therefore, insofar as the IFS is concerned wherein

Clause 19(b) is a part, is omniscient, omnipresent and

omnipotent and looming large over any dispute that

may arise in respect of the implementation of the IFS.

It is also required to be noted that by way of prayer

clauses (a) to (c) of the suit, what the respondent in

fact is claiming is the compliance of the obligations by

the petitioners imposed upon them by the IFS. In the

light of the above, the impugned order of the trial

Court holding that the Escrow Agreement being a

separate and independent Agreement and, therefore,

Clause 27 of the IFS would not cover the same is,

therefore, unsustainable and is required to be quashed

and set aside.

22) In the said context, the judgment cited on

behalf of the petitioners in the matter of Olympus

::: Downloaded on – 09/06/2013 17:34:08 :::
37

Superstructures Pvt. Ltd. (supra) is relevant. The Apex

Court held that where disputes and differences in

connection with the main agreement and also disputes

in respect of any other matter in any way connected

with the subject matter of the main agreement exist,

the situation would be governed by the general

Arbitration Clause in the main agreement under which

disputes connected therewith can be referred to the

Arbitral Tribunal.

23) As observed hereinabove, the dispute being

in respect of the directions issued by the Escrow Agent,

which are referable to Clause 7(l) of the IFS, would,

therefore, be a dispute, which is arbitrable under

Clause 27 of the IFS.

24) Now coming to the judgment of the Apex

Court in the case of Siddhivinayak Realities (P) Ltd.

(supra), the issue before the Apex Court was as

regards the powers conferred on the Escrow Agent in

::: Downloaded on – 09/06/2013 17:34:08 :::
38

terms of the agreement in question therein and

whether the Escrow Agent should be entrusted with

deciding the question as to which party is in default,

which the Escrow Agent had undoubtedly the power to

determine in terms of the agreement, as it was the

case of one of the parties to the said Escrow

Agreement that the Escrow Agent is likely to be

biased. Though the Apex Court held that since the

parties have jointly agreed to the appointment of the

Escrow Agent, he should be allowed to determine the

issue in question. In the facts of the said case where

there was likelihood of one of the Escrow Agents being

a Judge in his own cause, the Apex Court declined to

interfere with the order of the High Court upholding the

Arbitral Tribunal’s order restraining the Escrow

proceedings pending the arbitration. However, the

facts in the instant case can be distinguished from

the facts in the case before the Apex Court. The

question in the instant case is as regards enforceability

of the directions issued by the Escrow Agent. The

::: Downloaded on – 09/06/2013 17:34:08 :::
39

Escrow Agent in terms of the powers conferred by

Clause 19 of the IFS has already issued directions on

7/11/2009 and 14/4/2011 and, therefore, it is not a

case where the Escrow Agent has not determined the

issue in question. The question is as regards

enforceability of the directions. Hence, the judgment

relied upon by the learned Senior Counsel for the

respondent would not aid the respondent in the facts

of the present case.

25) Insofar as the judgment of the Apex Court in

the case of Booz Allen and Hamilton Inc. (supra) is

concerned, though the said judgment lays down the

guidelines for the Court whilst considering an

application under Section 8 of the said Act filed by a

party, it has also been held in the said judgment that

generally and traditionally all disputes relating to

rights in personam are considered to be amenable to

arbitration. Paragraphs (38) and (39) of the said

judgment are material in the context of the present

::: Downloaded on – 09/06/2013 17:34:08 :::
40

controversy and are, therefore, reproduced hereunder :

“38. Generally and traditionally all disputes
relating to rights in personam are considered to

be amenable to arbitration; and all disputes
relating to rights in rem are required to be
adjudicated by courts and public tribunals, being

unsuited for private arbitration. This is not

relating

however a rigid or inflexible rule.

                     to   subordinate    rights    in
                                                            Disputes
                                                          personam
                    

arising from rights in rem have always been
considered to be arbitrable.

39) The Act does not specifically exclude

any category of disputes as being not arbitrable.
Sections 34(2)(b) and 48(2) of the Act however
make it clear that an arbitral award will be set

aside if the court finds that “the subject matter
of the dispute is not capable of settlement by
arbitration under the law for the time being in

force.”

Hence, considering the fact that the two directions of

the Escrow Agent, which are the subject matter of the

suit are referable to Clause 7(l) of the IFS, even on the

::: Downloaded on – 09/06/2013 17:34:08 :::
41

application of the above judgment, the same are

arbitrable.

26) As observed hereinabove, in view of the

notice given by the petitioners dated 23/2/2011, the

arbitration proceedings in terms of the law laid down

by the Apex Court in the case of Milkfood Ltd. (supra)

are deemed to have commenced. Since Clause 27 of

the IFS can be said to be an all-encompassing Clause,

the dispute regarding enforceability of the directions of

the Escrow Agent, which are referable to Clause 7(l)

would fall within the ambit of said Clause 27 and

would, therefore, be arbitrable. It would, therefore, be

for the respondent to file proceedings under Section 9

of the said Act seeking appropriate directions against

the petitioners either pre-arbitration or during

pendency of the arbitration. However, the suit filed for

the reliefs sought as mentioned hereinabove, is not

maintainable in the light of Clause 27 of the IFS.

::: Downloaded on – 09/06/2013 17:34:08 :::
42

27) In the light of what has been stated

hereinabove, the impugned order of the trial Court is

required to be set aside and is accordingly set aside

and the application filed by the petitioners under

Sections 5 and 8 of the said Act is required to be

allowed.

28)

Rule is accordingly made absolute in terms of

prayer clause (1) of the above petition with parties to

bear their respective costs.

JUDGE

khj

::: Downloaded on – 09/06/2013 17:34:08 :::