Company Law Board
Central Government vs Premier Automobiles Limited And Ors. on 6 September, 2004
Equivalent citations: [2005]125COMPCAS508(CLB), [2005]59SCL654(CLB)
ORDER
S. Balasubramanian, Chairman
1. The Central Government has filed this petition under Sections 388B and 408 of the Companies Act, 1956 (the Act) in the matter of M/S Premier Automobiles Limited (the company). The respondents have filed the instant application seeking for production of copies of the Inspection Report, relevant records containing the opinion formed by the Central Government within the meaning of Sub-section (1) of Section 388B of the Act etc.
2. Shri Ganesh, Sr. Advocate appearing for the respondents submitted that the entire petition is based on inspection of the books of accounts and other statutory records of the company carried out under Section 209A of the Act. Therefore, it is essential that the said inspection report is produced and filed in the proceedings. Further, in terms of Section 388B (1) of the Act, for initiating a proceeding under Section 388B, the Central Government has to form an opinion on one or more of the matters specified in Clauses (a) to (d) of Section 388B of the Act. In the petition, there is no averment that the Central Government has formed such an opinion. Therefore, it is essential to find out whether such an opinion was formed by the Central Government for the purpose of which the Central Government should be directed to file the relevant records. At the time of inspection, various statements were recorded by the Inspecting Officer and as such the Central Government should be directed to file those statements in the proceedings. Further, it is also stated in the petition that the Central Government has received a complaint in this regard from a shareholder, a copy of which should also be furnished to the respondents.
3. Shri Sanjay Aggarwal, Advocate for the Central Government submitted: The Inspection Report under Section 209A of the Act is a privileged document and therefore privilege is claimed in terms of Section 123 of the Evidence Act. Further, the petition is not based only on the inspection report. Various irregularities observed during the inspection were pointed out to the company by a letter and the company has replied to the various irregularities. On the basis of the reply, the inspecting officer has come to certain conclusions which are not binding on the Central Government. Therefore, it is not necessary to furnish a copy of the inspection report to the respondents. As regards forming of opinion by the Central Government is concerned, the very fact that this petition has been filed, would indicate that the Central Government had formed an opinion in terms of Section 388B of the Act. Ultimately, it is for this Board to decide whether action in terms of Section 388B of the Act is warranted. This application filed by the respondents is nothing but a delay tactic and as such this application should be dismissed.
4. In rejoinder, Shri Ganesh submitted: The Central Government cannot claim privilege in respect of the inspection report on the basis of which the petition has been filed. As a matter of fact, the inspection report is primary evidence and cannot be suppressed. In terms of Section 74 of the Evidence Act, the inspection report is a public document and as such should be made available for inspection and for a copy thereof especially in the present case since the Government has relied on that report. In S.P. Gupta v. President of India (AIR 1982 SC 149), the Constitutional Bench of the Supreme Court has elaborately dealt with Section 123 of the Evidence Act dealing with privileged document. In paragraph 74 of that judgment, the court has held that to claim privilege, the sole and the only consideration must be whether the disclosure of the document would be detrimental to public interest in a particular case before the court. In paragraph 69 of the judgment, the court has broadly indicated a class of documents which could be considered to be privileged documents and inspection report under Section 209 of the Act cannot be considered to fall within that class. Further, in terms of the observation of the court in paragraph 74 of the judgment, it is the Head of the Department who has to file an affidavit claiming privilege. In the present case, there is no affidavit by the Head of the Department. Therefore, the claim for privilege should be rejected and a copy of the inspection report be made available to the respondents.
5. The learned counsel further submitted: In South India Viscose Ltd. v. Union of India (52 CC 247 Del.), the court has held that the court should enquire whether the Central Government was satisfied as to the existence of the conditions prescribed in Section 408 of the Act before ordering appointment of Government Directors in a company. In the present case, the petition has been filed under Section 388B of the Act. As per this section, the Central Government should form an opinion that there are circumstances suggesting one or more of the four grounds indicated in that section before filing this petition. Therefore, it is essential that the CLB enquires as to whether the Central Government has applied its mind at the appropriate level that any of the circumstances as in Section 388B is present. For this purpose, the Central Government should disclose the documents wherein the decision to file this petition was taken by the Central Government.
6. I have considered the matter carefully. The admitted position in the present case is that this petition has been field on the basis of the inspection carried out under Section 209 A of the Act. In the affidavit in reply to the application, the Central Government has averred " That as regards the production/providing of a copy of the inspection report under Section 209 of the Companies Act to the applicant respondent, it is most respectfully submitted that as per past precedent, practice and policy of the Government, the said report is a privileged document and that privilege is claimed. It is not possible to provide the applicant respondent such reports. However, answering petitioner is ready to provide a sealed copy to the Hon'ble CLB for its kind perusal". From the above averment in the affidavit, it is evident that the Government has not claimed privilege on the ground that disclosure would be against public interest/public policy, on the ground on which only privilege can be claimed in terms of the judgment of Supreme Court in SP Gupta's case(supra). It only relies on past precedents and the policy of the Government. It is on record of this Board that reports of inspection carried out under Section 209A of the Act have been disclosed in, various proceedings before this Board as part of the pleadings. Even in a. recent case, when the Central Government filed a petition under Section 408 of the Act on the basis of an inspection carried out under Section 209A of the Act, even though inspection report was not a part of the petition, yet, the same was filed along with the rejoinder and the Central government never claimed privilege (Central Government v. Kopran Ltd -CP No. 9 of 2003). Therefore, apparently, there is no precedent or past practice for non disclosure of the inspection report to claim privilege in the present case. It is not the case of the Central Government that in facts of this particular case, disclosure of the report would be against public interest and as such, it claims privilege. Since the foundation of the petition is the inspection report and since no privilege has been claimed or established specifically in respect of this report, the Central Government cannot refuse to supply a copy of the report to the respondents and as such I direct that a copy of the report be placed before this Bench with a copy to the respondents, within 15 days of this order.
7. In regard to the claim of the respondents that the Central Government should disclose the records relating to the formation of the opinion to file this petition, I do not consider the same as necessary. At the time when the decision of the Court was rendered in South India Viscose case, in terms of Section 408 of the Act, it was the Central Government which itself on formation of opinion, appointed Government directors and therefore the Court held that it was necessary to enquire whether the formation of opinion was on justifiable grounds. However, after 1991, the provisions of Section 408 have been amended by which it is the CLB which has to be satisfied on a reference made by the Central Government that the circumstances in a company warrant appointment of Government directors. Likewise, under Section 388B of the Act, it is the CLB which has to record a decision on a case stated by the Central Government. In the present case, the Central Government has stated a case through this petition and it is for this Board to record a decision on this case. The very fact that the Central Government has stated a case before this Board, it evidences that the Central Government has formed an opinion that there are circumstances to state a case before this Board. Therefore, I do not consider it necessary that the respondent should have access to the records of the Central Government in this regard. Other documents sought for by the respondents like the statements recorded by the inspecting officer and a complaint received by the Central Government need not be supplied as the Central Government has not relied on these documents in the petition.
8. The application is disposed of in the above terms. The petition is posted for final hearing on 9.11.2004 at 10.30 AM.