Supreme Court of India

Vanna Claire Kaura Tr.Cont.Atr vs Gauri Anil Indulkar & Ors on 22 July, 2009

Supreme Court of India
Vanna Claire Kaura Tr.Cont.Atr vs Gauri Anil Indulkar & Ors on 22 July, 2009
Author: D Bhandari
Bench: Dalveer Bhandari
                                                           REPORTABLE



             IN THE SUPREME COURT OF INDIA

               CIVIL ORIGINAL JURISDICTION

          ARBITRATION PETITION NO.14 OF 2008

Vanna Claire Kaura                            ....Applicant
Through Constituted Attorney
Mrs. Indeera Bawa

          Versus

Gauri Anil Indulkar & Others                  .....Respondents




                     JUDGMENT

Dalveer Bhandari, J.

1. This application has been filed by the applicant under

section 11(5) read with section 11(9) and section 11(12) of the

Arbitration and Conciliation Act, 1996 for appointment of an

arbitrator for adjudicating and deciding the disputes which

have arisen between the applicant and the respondents in

respect of the implementation and working of agreements

entered into between the applicant and the respondent no.3

on the one hand and respondent nos.1 and 2 on the other
2

hand on 29.1.2005 and the supplementary agreement between

the same parties on 2.2.2005.

2. The applicant is a citizen of the United States of America

and is a person of Indian origin.

3. Respondent no.3, Dr. Vinod Kaura is the husband of the

applicant, Vanna Claire Kaura.

4. Respondent no.2, Anil Indulkar was doing business in

Pharmaceuticals in USA and respondent no.1, Gauri Anil

Indulkar is his wife. Respondent no.2 came in contact with the

applicant and he represented to the applicant and respondent

no.3 that there was a good prospect of business for water and

amusement park in India and that if the applicant and

respondent no.3 invested in India, the applicant and

respondent no.3 would get good returns on their investments.

Consequently, the applicant and respondent no.3 remitted

$6,40,000 (US Dollars) to respondent nos.1 and 2. A

memorandum of understanding dated 7.6.2000 was entered

into between the applicant and respondent no.3 on the one

hand and respondent nos.1 and 2 on the other. On the basis

of the capital so provided by the applicant and respondent
3

no.3, respondent nos.1 and 2 formed a company called, M/s

Splash Mountain Water Park Pvt. Ltd. with its registered office

at Pune, Maharashtra. According to the applicant, it was

agreed that 1,67,000 equity shares of Rs.100/- each in the

said company shall be allotted as fully paid-up shares to the

applicant and respondent no.3 by way of 40% equity shares to

be allotted to the applicant as per the earlier understanding.

It was also agreed that respondent nos.2 and 3 shall hold the

remaining 2,50,400 equity shares of Rs.100/- each

representing their 60% shares holdings in the company.

5. According to the applicant, it was agreed by an

agreement dated 29.1.2005 that respondent no.1 who owned

25 acres of land in Pune should transfer 10 acres out of the

said land along the eastern boarder thereof to the applicant in

lieu of the 40% contribution made by the applicant towards

the initial capital. There is a clause of arbitration in the said

agreement. In the supplementary agreement entered on

2.2.2005 a small modification was made that inasmuch as

respondent no.1 undertook to transfer and convey the entire

25 acres of land owned by her to the applicant instead of the

earlier agreed extent of 10 acres of land. Accordingly,
4

respondent no.1 did not transfer the land, as agreed. It is

alleged that respondent nos.1 and 2 called a Board meeting of

the company hurriedly to ensure that the applicant and

respondent no.3 could not know about the meeting and there

was no possibility of their participation in the said meeting. In

the said meeting, respondent nos.1 and 2 maneuvered to get a

resolution passed to wind up the Water Park business of the

company and transferred the said business to another

company owned by the close relatives of respondent nos.1 and

2. The land on which the business of the company was being

run was also handed over to the said company owned by the

close relatives of respondent nos.1 and 2.

6. In these circumstances, the applicant had sent a legal

notice on 14.3.2006 to respondent nos.1 and 2 appointing one

Vilol Khaladkar as an arbitrator and also called upon

respondent nos.1 and 2 to appoint their arbitrator. Since

respondent nos.1 and 2 did not take any steps to appoint their

arbitrator, the applicant filed an arbitration petition in the

High Court of Bombay under section 11 of the Act. The

applicant submitted that the said arbitration petition filed by

the applicant in the High Court of Bombay was not
5

maintainable for the reason that the agreement dated

29.1.2005 and the supplementary agreement dated 2.2.2005

are in the nature of international commercial arbitration

agreement as defined under the Act and, therefore, an

application for appointment of an arbitrator under section

11(5) read with section 11(9) and section 11(12) of the Act

would only lie before the Chief Justice of India.

7. Accordingly, the applicant withdrew the application filed

at the Bombay High Court. The applicant submits that the

following disputes have arisen between applicant and

respondent nos.1 and 2 and the same are required to be

referred to an Arbitrator and the Arbitrator is to be appointed

for the purpose of adjudicating and deciding the following

disputes:-

“a) Transfer & conveyance of 25 acres of land, as

mentioned in agreement dated 29.1.2005 and

dated 2.2.2005, standing in the name of Guari

Indulkar to the claimant Ms. Vanna Claire

Kaura and her husband Dr. Vinod Kaura.
6

b) Being shareholders of 1,67,000 number of

equity shares of Rs.100/- each of Splash

Water Mountain Park Pvt.Ltd. in the name of

Vanna Clair Kaura and same number of equity

shares of Rs.100/- each in the name of Dr.

Vinod Kaura in terms of agreement dated

29.1.2005, action of Gauri Indulkar and Anil

Indulkar to hand over the leased land to

Lessor was illegal and consequently due to

illegal closure of business of Splash Water

Park Mountain Pvt. Ltd. they are liable to

compensate Vanna Clair Kaura for loss of

business and loss of profits approximately to

the tune of Rs.20,00,000/- (Rupees twenty

lacs) per month from September 2005, the

date of Resolution passed in the absence of

Vanna Clair Kaura and Dr. Vinod Kaura and

without giving them sufficient time to respond

and thereby illegally closing the business of

Splash Water Park Mountain Pvt.Ltd.

7

c) A sum of Rs.7,00,000/- per month to be paid

to Vanna Clair Kaura by Gauri Indulkar and

Anil Indulkar in terms of compensation as

stipulated in clause 5 of supplementary

agreement dated 2.2.2005 from the date of

repayment of loans and payment of lease rent;

d) A sum of Rs.10,00,000/- towards

reimbursement of expenditure incurred on

travel and board, lodging etc., by the Vanna

Clair Kaura;

e) Vanna Clair Kaura to be compensated by way

of payment of damages by Gauri Indulkar and

Anil Indulkar due to non-performance of their

respective parts as stipulated in the

agreements dated 29.1.2005 and 2.2.2005;

f) Present, pendent lite and future interest @

24% on the amounts found due and payable to

Vanna Clair Kaura.”

8

8. The applicant prays that an independent arbitrator be

appointed for adjudicating and deciding the disputes having

arisen between the parties out of the agreement dated

29.1.2005 and the supplementary agreement dated 2.2.2005

entered into for and between the parties.

9. In pursuance to the notice issued by this court, reply on

affidavit has been filed on behalf of respondent nos.1 and 2. In

the reply affidavit, a number of preliminary objections have

been taken. Respondent no.1 submitted that the application

filed by the applicant is not maintainable and is liable to be

dismissed because there is no live dispute pending between

the parties. It is also submitted by respondent no.1 that the

applicant has suppressed facts from this court and has been

indulging in forum shopping and the present application is

liable to be dismissed on this ground alone.

10. It is further mentioned in the reply that the applicant has

abandoned the arbitration clause. It is further mentioned that

the MOU dated 7.6.2000 and subsequent agreement dated

29.1.2005 and the supplementary agreement dated 2.2.2005

were entered into by respondent nos.1 and 2 due to coercion,
9

threat and harassment on the part of the applicant and

respondent no.3.

11. The company by the name, Splash Mountain Water Park

Pvt. Ltd. came into existence on or about 3.7.1997. By Board

Resolution dated 24.6.2005, wherein the applicant herself was

present, the applicant proposed the closure of the Water Park

business of the company since the same was suffering losses.

She further stated that she and respondent no.3 would not

invest any further funds to keep the business going. As such,

by way of board resolution dated 24.6.2005, the proposal of

the applicant was discussed and thereafter it was

unanimously resolved that the activity of the Water Park

should be closed as of 30th June, 2005.

12. In the reply, respondent no.1 has mentioned that the

applicant is indulging in forum shopping and has filed multi-

pronged litigation before various forums including the Bombay

High Court, Civil Judge, Pune, Principal Bench of Company

Law Board and this court as well as the criminal proceedings

before the Judicial Magistrate, First Class.
10

13. It is also mentioned that the applicant has invoked

arbitration by notice dated 14.3.2006 and the present

application is not based on the said invocation and the

applicant subsequently entered into arbitration on second

time on the same cause of action and as such the present

application is barred. It is also submitted that the applicant

having invoked arbitration by notice dated 14.3.2006 and

thereafter abandoning the same cannot seek arbitration for

the second time for the same cause of action. Respondent

no.1 also submitted that the present application is a clear

abuse of the process of law and is liable to be dismissed.

14. I have heard the learned counsel for the parties and

carefully perused the MOU dated 7.6.2000 and agreement

dated 29.1.2005 and the supplementary agreement dated

2.2.2005.

15. In my considered view, the dispute has arisen between

the parties and it needs to be adjudicated and decided by an

Arbitrator. Consequently, I request Hon’ble Mr. Justice S.N.

Variava, a former Judge of this court to accept this Arbitration

and adjudicate and decide the dispute which has arisen
11

between the parties. The learned Arbitrator would be free to

decide about his fee.

16. This arbitration petition is accordingly disposed of with

the direction to the parties to appear before Hon’ble Mr.

Justice S.N. Variava, a former Judge of this court at 11 a.m.

on 27th July, 2009 at Mumbai.

17. The Registry is directed to immediately communicate this

order to the learned arbitrator to enable him to decide the

arbitration matter as expeditiously as practicable.

18. Consequently, this arbitration petition is allowed and

disposed of. In the peculiar facts and circumstances of this

case, I direct the parties to bear their own costs.

……………………………J.
(Dalveer Bhandari)
New Delhi;

July 22, 2009.