Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 15, Cited by 1]

Calcutta High Court

Green Distributors vs U.P. Seeds & Tarai Development ... on 17 July, 2013

Author: Soumen Sen

Bench: Soumen Sen

            IN THE HIGH COURT AT CALCUTTA
                Ordinary Original Civil Jurisdiction
                             ORIGINAL SIDE

Present :

The Hon'ble Justice Soumen Sen

                           C.S.626 of 1990

                     Green Distributors
                            Vs.
      U.P. Seeds & Tarai Development Corporation Ltd.


For the plaintiff              : Mr. Arindam Sinha,
                                 Ms. Sutapa Sanyal,
                                 Mr. Syamantak Banerjee,
                                 Mr. T. Aich

For the defendant              : Mr. Arijit Banjerjee,
                                 Mr. Sabyasachi Chowdhury,
                                 Mr. R.L. Mitra,
                                 Ms. Priyanka Dhar

Heard on                       : 10.06.2013, 24.06.2013, 01.07.2013,
                               02.07.2013, 03.07.2013, 04.07.2013,
                               04.07.2013

Judgment on                    : 17th July, 2013


      Soumen Sen, J.:- The plaintiff has filed the suit on July 27, 1990

for recovery of sum of Rs.6,87,222.37p. from the defendant on account of

commission charges.

      The plaintiff was appointed in the year 1981 by the defendant as

distributor for sale of different kinds of seeds for the territory of West

Bengal on, inter alia, the following terms and conditions:-
       a)    The plaintiff would keep in deposit with the defendant

            Rs.5,000/- as security to be returned by the latter on

            termination of the distributorship, with interest at the rate of

            10 per cent per annum.

      b)    The plaintiff would procure orders sell the said goods to the

            dealers appointed by the defendant at the rates and on the

            terms to be specified by the defendant.

      c)    The plaintiff would be entitled to a commission on the sale

            proceeds of the said goods at the rates varying from 2 ½ per

            cent to 4 ¼ per cent payable by the defendant on or after

            30th June every year.

      d)    The plaintiff would cause of the said goods to be delivered

            from the godown of the defendant at Calcutta.



      In terms of the aforesaid agreement, the plaintiff deposited a sum

of Rs.5,000/- as security money.     The plaintiff since September, 1981

until June 30, 1990 acted as distributor of the defendant and during

that period procured orders for sale of the said goods and sold the same

to the dealers appointed by the defendant at diverse places. The plaintiff

contended that the plaintiff had discharged its duties and obligations

under the said agreement and became entitled to agreed commission on

the sale proceeds of the said goods at the rates varying from 2 ½ to 4 ¼

per cent. The defendant from time to time had paid some commission
 and after giving credit for all the payments received as on June 30, 1990

a sum of Rs.5,29,050,97 p. remained due and payable by the defendant

to the plaintiff as the balance of the agreed commission. The plaintiff

contended that the plaintiff is entitled to interest at the rate of 18 per

cent per annum on the said amounts of commission from the respective

dates when such commission became payable and had relied upon

Schedule "A" and Schedule "B" of the Plaint to show that a sum of

Rs.6,87,222.37p. became due and payable along with interest so

calculated as on 30th June, 1990.         In spite of repeated demands,

requests and reminders the defendant has failed, neglected and refused

to pay the aforesaid sum. In view thereof, the plaintiff filed this suit for

recovery of a sum of Rs.6,87,222.37p. due and payable as on 30th June,

1990 along with interest.

      The defendant entered appearance and filed its written statement.

In the written statement, the defendant contended that this Court has no

jurisdiction to try, receive and determine the suit.        The defendant

contended that initially one Pashupati Das & Sons (P) Ltd. (hereinafter

referred to as the "said company") was appointed as a distributor of the

defendant for the State of West Bengal during period 1970 to 1980 on

terms and conditions which were agreed upon between the parties. The

members of Das family, namely, Usha Kanta Das, Abani Kanta Das,

Manoranjn Das, Pashupati Das, Amiya Kanti Das amd Chitta Ranjan

Das were at all material times the Directors of the said Company. In the
 year 1981, the defendant published an advertisement entered in the

State of West Bengal for appointment of Distributor of its seeds.        The

said company by a letter dated 23rd February, 1981 submitted its offer

and agreed to act as a distributor of the defendant.         Thereafter, the

parties were negotiating and ultimately on representation made by Amiya

Kanti Das that Das family would take up distributorship of seeds in

whole of West Bengal under the name and style "Green Distributors"

and are agreeable to deposit the requisite security money as also

advanced payment, the said plaintiff was appointed as a distributor for

the State of West of Bengal. It was contended that the plaintiff has, in

fact, the alter-ego of the said limited Company and on a clear

representation that the said limited Company in effect would function as

a distributor under a new name the defendant had agreed to appoint the

plaintiff as its distributor in the State of West Bengal instead and place of

the said company. The appointment of the plaintiff as a distributor was

also on the basis of a representation made by the said company that they

were facing labour trouble and it would not be possible for the said

company to continue with the business because of such labour unrest.

In view of the close association of the plaintiff with the said company the

defendant had agreed to appoint the plaintiff as its sole distributor in the

State.   The defendant used to maintain open mutual and current

account with the said company and on conciliation of the accounts as on

July 1, 1987 a sum of Rs.2,92,910.30 p. became due and payable by the
 said company to the defendant. When the dispute arose, the defendant

had offered to pay a sum of Rs.2,36,140.94 p. after adjustment of a sum

of Rs.2,92,910.30 p. receivable on account of the transactions between

the said company and the defendant no.1.

       The defendant, in effect, pleaded set off.

       Apart from the aforesaid, the defendant relied upon Clauses 34

and 35 of the General Terms and Conditions for appointment of

distributor as a ground for ouster of jurisdiction of this Court.

      Mr. Arijit Banerjee, the learned Counsel appearing with Mr.

Sabyasachi Chowdhury on behalf of the defendant argued that the

defendant is entitled to recover a sum of Rs.2,92,910.30 p. from the

plaintiff since the plaintiff, in fact, is an alter-ego of the said company.

The learned Counsel invited this Court to apply the doctrine of lifting of

corporate veil to sustain its claim of set off against the plaintiff. It was

argued that Mr. Amiya Kanti Das, the sole witness on behalf of the

plaintiff in his deposition has clearly accepted the aforesaid position.

The defendant in its written statement denied the plaintiff's claims. The

defendant stated that during the period 1970 to 1980 one Pashupati Das

& Sons (P) Ltd. acted as a Distributor of the defendant for the State of

West Bengal.     The entire shareholding of the said private limited

company (hereinafter referred to as "Pashupati") at all material times was

held by the members of the Das family viz. Usha Kanta Das, Abani Kanta

Das, Amiya Kanti Das and Chitta Ranjan Das who were also the
 Directors of Pashupati.   In the year 1981 the defendant published an

advertisement for appointment of Distributor of its seeds.   By a letter

dated February 21, 1981 Pashupati offered itself as Distributor.

Pursuant to discussions and negotiations by a letter dated March 23,

1981 the defendant informed Pashupati that the latter had been

appointed as the defendant's Distributor for West Bengal in the year

1981 and called upon Pashupati to make necessary deposit of security

money and make payment of 10% advance against requirements of

Pashupati of Kharif seeds before March 1981. Pashupati was also called

upon to fill in a prescribed application form and under cover of the said

letter a draft agreement was also forwarded to Pashupati so that the

formal agreement could be prepared and signed on behalf of Pashupati.

In the negotiations and discussions Pashupati was represented by the

aforesaid members of the Das family and/or some of them.

      At a meeting dated August 28, 1981 it was represented on behalf of

the aforesaid members of the Das family that they were unable to take

up the distributorship in the name of Pashupati by reason of labour

trouble being faced by Pashupati but they were ready and willing to do so

under a new name.      It was also represented that the distributorship

would be taken up by a partnership firm constituted by the aforesaid

members of the Das family who were shareholders and Directors of

Pashupati.
       Subsequently, Amiya Kanti Das by a letter dated 1st September,

1981 informed the defendant that the Das family was agreeable to take

up distribution of the defendant's seeds in West Bengal in new name and

style. It was stated in the letter that Das family would be able to open

their bank account on finalization of their partnership deed. Thereafter,

a letter dated September 7, 1981 was issued on behalf of Das family

forwarding thereunder the necessary security deposit as also advance

payment and intimating that the distributorship of the defendant in West

Bengal would be carried on by the Das family under the name and style

of M/s. Green Distributors and that the deed of partnership relating to

the said firm was yet to be finalized and would be sent to the defendant

immediately on finalization thereof.

      Thus the said members of the Das family represented to the

defendant that Pashupati and the plaintiff were both family business of

the Das family and so inextricably linked up and connected with each

other so as to in reality form part of the said concern.

      It was thus argued that the aforesaid course of events and the

evidence on record would clearly establish that the plaintiff is the alter-

ego of the said company and, accordingly, the claim against the said

company is recoverable from the plaintiff. In this regard he has relied

upon the following decisions:-
       I)     LIC Vs. Escorts Ltd. (1986(1) SCC 246 (Para 90);

      II)    State of UP Vs. Renu Sagar Co. (AIR 1988 SC 1737 (Para

             63, 65 and 66);

      III)   New Horizon Ltd. Vs. Union of India. (1995(1) SCC 478

             (Para 27 to 37)

      IV)    Delhi Development Authority Vs. Skippers Construction

             Co. Private Ltd. (AIR 1996 SC 2005 (Para 24 to 28);

      V)     Calcutta Chromotype Ltd. Vs. Collector of Central

             Excise, Calcutta. (1998 (3) SCC 681 (Para 12 and 13);

      VI)    Subhra Mukherjee Vs. Bharat Coking Coal Ltd. (2000 (3)

             SCC 312 (Para 11);

      VII)   Kapila Hingorani Vs. State of Bihar (2003 (6) SCC Page

             1 (Para 25 to 27);

      VIII) Jai Narain Parasrampuria Vs. Pushpa Devi Saraf (2006

             (7) SCC 756 (Para 48 to 51)



      It was argued that the plaintiff cannot refer and rely upon the

terms and conditions for distributors for the purpose of establishing his

right in the suit but avoiding the other clauses of the said agreement in

denying its liability to the defendant. In this Connection he has relied

upon the following decision reported in AIR 1993 SC 352 (R.N. Gosain

Vs. Yaspal Dhir)
       Mr. Banerjee argued that in view of Clause 35 of the General

Terms       and   Conditions   as   applicable   to   the   appointment   of

distributorship, this Court has no territorial jurisdiction to try and

receive the suit.     In this regard he has relied upon the following

decisions:-

      I)      A.B.C. Laminart Pvt. Ltd. Vs. A.P. Agencies (AIR 1989 SC

              1239; 1989(2) SCC 163 (Para 5,6,8,10,16,21 and 22);

      II)     Man Roland Druckimachinen AG Vs. Multicolour Offset

              Ltd. & Anr (2004(7) SCC 447 (Para 9 and 18)



      Mr. Banerjee submitted that the plaintiff has admitted in evidence

in answer to Question No.201 of Cross-examination that the plaintiff

would abide by the General Terms and Conditions content of forum

selection clause in Clause 35. It is immaterial if any agreement has been

formally executed between the parties.      The plaintiff has disclosed the

said agreement and, in fact, based its claim on the basis of the clauses

mentioned in the said General Terms and Conditions. Accordingly, the

said clauses of the agreement including the clause with regard to forum

selection would apply in proprio vigore and the plaintiff cannot escape

the said clause. On this aspect Mr. Banerjee relied upon AIR 1955 SC

812 Para 7 (Jugal Kishore Rameshwardas v. Mrs. Goolbai Hormusji)

and AIR 1981 Cal 202 Para 2 (Das Consultants Pvt. Ltd. v. National

Mineral Development Corporation Ltd.). It was argued that in view of
 the fact that the plaintiff is an alter-ego of the said company, namely,

M/s. Pashupati Das & Sons Pvt. Ltd., the defendant is entitled to claim

set off against dues of the plaintiff to extent of Rs.2,92,910.30/- It was

submitted that even if the principle of legal set off may not apply in the

strict sense of the term but the plaintiff is entitled to an equitable set off

in terms of Order 8 Rule 6 of the Code of Civil Procedure. Mr. Banerjee

relied upon the following decisions in support of such contention:-

      I)     AIR 1936 Cal 277 (Jitendra Nath Ray v. Jnananda

             Kanta Das Gupta);

      II)    40 CWN 751 (Hari Ananda Shaha Poddar & Ors. v.

             Mohummad Esahak Mia);

      III)   AIR 1956 Trav-Co 239 (Aiyappan Pillai Krishna Pillai v.

             Narayanan Padmanabhan & Ors.);

      IV)    AIR 1952 Patna 73 (Sheobachan Pandey & Anr. v.

             Madho Saran Choubey & Ors.);

      V)     AIR 1997 Del 355 (Cofex Exports Ltd. v. Canara Bank)



      Mr. Arindam Sinha, the learned Counsel appearing on behalf of the

plaintiff submitted that the agreement based on forum selection clause

mentioned in Clause 35 of the General Terms and Conditions is

misconceived.    It was submitted that Clause 34 of the said General

Terms and Conditions refers to resolution of dispute by arbitration

whereas Clause 35 gives an exclusive jurisdiction to the Civil Court in
 the District of Nainital.   When the plaintiff instituted the suit in this

Court, an application was made by the defendant under Section 34 of the

Arbitration Act, 1940. The defendant did not get any order for stay of the

suit.   The suit continued.    The trial commenced and the proceedings

continued. Thereafter, in the written statement filed by the defendant,

the defendant did not raise any issue with regard to arbitrability of the

said dispute. On the contrary, the defendant contended in Paragraph 12

of the said Written Statement that this Hon'ble Court has no jurisdiction

to entertain, try and determine the instant suit by reason of Civil Court

in the District of Nainital having exclusive jurisdiction in the matter and

where admittedly a part of the cause of action had also arisen. The said

clause would be applicable only when the dispute relates to any matter

not covered or related directly or indirectly to the contract contained in

terms and conditions for distribution.       The defendant cannot take

different stand in respect of the agreement pleaded by the plaintiff. Once

the defendant had filed an application under Section 34 of the

Arbitration Act, 1940, the defendant clearly proceeded on the basis that

the said dispute is arbitrable and arising out of the terms and conditions

of the contract. The defendant is unable to establish that the plaintiff

and the defendant had executed any contract which contains Clauses 34

and 35 of the General Terms and Conditions. The learned Counsel refers

to the agreement that was entered into between the Company and the

defendant   no.1   following   acceptance   of   the   General   Terms   and
 Conditions which specially contains the aforesaid clause.    The plaintiff

was appointed in September, 1981 as the distributor of the defendant for

the sale of the said food-grains in the State of West Bengal on terms and

conditions as pleaded in the Plaint and it is an admitted position that no

written contract was executed by and between the parties. It was further

submitted that in the appeal preferred by the defendant in the said

Section 34 proceeding before the Hon'ble Supreme Court an order was

passed on 10th January, 1994 observing that the suit shall be disposed

of on merit and the criminal proceedings initiated by the defendant no.1

against the respondent in Nainital was remain stayed till the disposal of

the suit. It was argued that Clauses 34 and 35 of the General Terms and Conditions are severable in nature and unless there is a consensus ad idem with regard to such severable parts of contract, the plaintiff cannot be non-suited on the basis of forum selection clause. It was the lack of mutuality which would not sustain a claim made by the defendant either with regard to arbitrability or forum selection clause and in this respect he relied upon AIR 1981 SC 2085 at page 2093 (Ramji Dayawala & Sons (P.) Ltd. v. Invest import). It was submitted that the plaintiff was appointed as a distributor in September, 1981. Pashupati Das & Sons Pvt. Ltd. was a distributor of the defendant company for whole of West Bengal and the said distributorship agreement was terminated by the defendant on 26th November, 1980. There was written agreement between the said company and the defendant. After termination of the said business, the said company faced labour trouble and the Limited Company was not at all interested to start business but when the defendant approached the plaintiff and requested him to take up distributorship. The same was reconsidered and the plaintiff agreed to start business under a new partnership. It was argued that the witness on behalf of the plaintiff has categorically stated in his evidence that there was no connection with the previous Limited Company and from the very beginning of the business of the defendant Corporation, the plaintiff did not sign any agreement with them. The understanding was that though no agreement was signed, the defendant would pay the overriding commission of the business as per their terms and conditions and they had been paying commission from the year 1981-82 to 1988-

89. It was surprising that the defendant did not invoke the bank guarantee furnished by the Limited Company during continuations of the distributorship which course was open to the defendant before or after termination of the agency for realization of its alleged due of Rs.2,92,910.30/-. The defendant allowed the bank guarantee to lapse. There was no understanding or agreement between the plaintiff and the defendant that the plaintiff would assume any liability on account of alleged dues owned from the Limited Company to the defendant. It was submitted that when the identity of both the entities were known to the defendant since inception and the defendant has dealt with the plaintiff as an independent entity, the doctrine of corporate veil cannot be applied. The plaintiff and the Limited Company are two separate entities and always treated to be so by the defendant. Accordingly, it is argued that the plaintiff is not entitled to claim either a legal or an equitable set off against the dues of the plaintiff. On the contrary, relying upon the statements furnished by the defendant and the stand taken by them in this proceeding, it would appear that the defendant admitted the entire dues of the plaintiff and in view of such admission, the plaintiff is entitled to a decree for the entire sum. Mr. Sinha relied upon AIR 1977 SC 1724 (Thiru John V. Subramhamanyan Vs. The Returning Officer & Ors.) to remind this Court of the well-settled proposition that an admission if clearly made is the best evidence against the party making it and though not conclusive, shifts the onus on to the maker on the principle that "what a party himself admits to be true may reasonably be presumed to be so and until the presumption is rebutted the fact admitted must be taken to be established."

Mr. Sinha contended that it is well-settled that there cannot be admission and avoidance at the same time. They cannot co-exist nor they should be permitted. The defendant while accepting that a sum little over Rs.500000/- is due and payable by the defendant to the plaintiff with a mala fide and fraudulent intention raised a stale demand it alleged to have against the Limited Company in order to deny the legitimate dues of the plaintiff. The parties with their eyes wide open have entered into an arrangement and have conducted themselves in terms of the said arrangement and at this stage the said plea of set off was raised without any basis and with the sole intention of denying its liability.

On the issue raised with regard to Exhibit 10, namely, the terms and conditions for distributors, it was argued that the said document was tendered in evidence by the defendant during the examination-in- chief of the witness and Exhibit 10 was never put to the witnesses of the plaintiff during cross-examination and not even it was suggested during the cross-examination that the plaintiff was appointed on the basis of Exhibit 10 and, accordingly, it was not open to the defendant to argue that the said Exhibit 10 forms the basis of the agreement under which the plaintiff was appointed as a distributor. The learned Counsel has referred to the clear enunciation of law in this regard in the famous Carapiet's case reported in AIR 1961 Cal 359 (A.E.G. Carapiet v. A.Y. Derderian) where the Hon'ble Division Bench held that the Counsel is bound to do when cross-examining that he must put to each of his opponent's witnesses in turn, so much of his own case as concerns that particular witness or in which the witness had any share.

After the commencement of the trial on 15th December, 2004 the following issues were framed for consideration and disposal of the suit:-

"1. Is the suit maintainable in its present form?
2. Has this Court jurisdiction to proceeding with the suit?
3. Is the suit barred by limitation?
4. Are Pashupati Das & Son's Pvt. Ltd. and the plaintiff alter ego to each other?
5. Is the defendant entitled to any sort of set off against the claim of the plaintiff?
6. Is the plaintiff entitled to decree as prayed for?
7. To what other relief or reliefs is the plaintiff entitled?"

During argument issue nos. 1 and 3 were not pressed.

Let me now consider the issue with regard to jurisdiction of this Court to proceed to the suit.

It is the case of the defendant that this Court ordinarily would have jurisdiction to try and determine the suit but for Clause 35 of the General Terms and Conditions for appointment of distributor. The plaintiff is bound by such forum selection clause. The onus is on the defendant to establish it. The defendant has relied upon Exhibit 10, namely, the General Terms and Conditions for appointment of distributor in order to establish that the Civil Court at Nainital is the only Court where dispute has to be adjudicated. In order to sustain a plea based on such forum selection clause, it has to be established that the plaintiff and defendant have agreed that they would be governed by the terms and conditions contained in Exhibit 10.

The ouster of jurisdiction has to be strictly construed since all Civil Courts will have jurisdiction to decide all civil matters unless by statute or otherwise their jurisdiction is excluded. Similarly, in a contract containing forum selection clause which results in ouster of one Court and preference of one Court to the other when both the Courts are having undoubted jurisdiction to try and determine the suit is to be strictly construed. The jurisdiction clause is a severable clause and on this, the parties should be ad idem. In the decisions referred to by Mr. Banerjee, namely, A.B.C. Laminart Pvt. Ltd. (supra) and Man Roland Druckimachinen AG (supra) it would appear that the agreements containing the forum selection clause have been duly executed by the parties and there was no dispute with regard to the execution of such agreements. It was based on a written contract duly executed by the parties. In so far as the other two decisions are concerned, namely, AIR 1955 SC 812 (Jugal Kishore Rameshwardas v. Mrs. Goolbai Hormusji) and AIR 1981 Cal 202 (Das Conulstants Pvt. Ltd. v. National Mineral Development Corporation Ltd.) it was held that to constitute an arbitration agreement in writing it is not necessary that it should be signed by the parties, and it is sufficient if the terms are reduced to writing and the agreement of the parties thereto is established.

In Jugal Kishore (supra) the appellant was a share-broker carrying on business in the city of Bombay and a member of the Native Share and Stock Broker's Association of Bombay. The dispute arose between the share broker and his client with regard to sale of certain shares. The client respondent repudiated the contracts by which the share broker appellant purchased certain shares to square the outstanding sales of the respondent and send the relative contract notes to his respondent. The respondent declined to confirm the transactions and, accordingly, the share broker applied to the said Stock Brokers Association in pursuance of a clause in the contract notes which is as follows:-

"In event of any dispute arising between you and me/us of this transaction the matter shall be referred to arbitration as provided by the Rules and Regulations of the Native Share and Stock Brokers' Association".

In deciding as to whether the arbitration clause in the contract note constitutes an arbitration agreement, the Hon'ble Supreme Court held as follows:-

"(7) It may be argued that if the contract note is only intimation of a sale or purchase on behalf of the constituent, then it is not a contract of employment, and that in consequence, there is no agreement in writing for arbitration as required by the Arbitration Act. But it is settled law that to constitute an arbitration agreement in writing it is not necessary that it should be signed by the parties, and that it is sufficient if the terms, are reduced to writing and the agreement of the parties thereto is established.

Though the respondent alleged in her petition that she had not accepted the contract notes, Ex. A, she raised no contention based thereon either before the City Civil Judge or before the High Court, and even, in this Court the position taken up by her counsel was that Ex. A constituted the sole repository of the contracts, and as they were void, there was no arbitration clause in force between the parties. We accordingly hold that the contract notes contained an agreement in writing to refer disputes arising out of the employment of the appellant as broker to arbitration and that they fell outside the scope of S.6 of Act 8 of 1925, that the arbitration proceedings are accordingly competent, and that the award made therein is not open to objection on the ground that Ex. A is void."

It was found that though the respondent alleged in her petition before the Hon'ble Supreme Court that she did not accept the contract notes, Exhibit A, she raised no contention based thereon either before the City Civil Judges or before the High Court, and even the Hon'ble Supreme Court, the position taken up by her Counsel was that Exhibit A constituted the sole repository of the contracts, and as they were void, there was no arbitration clause in force between the parties. The Hon'ble Supreme Court construing Section 2(a) of the Arbitration Act, 1940 held as follows:-

"It is settled law that to constitute an arbitration agreement in writing it is not necessary that it should be signed by the parties, and it is sufficient if the terms are reduced to writing and the agreement of the parties thereto is established."

In Das Consultants Pvt. Ltd. (supra) a dispute arose with regard to determination of the existence of the arbitration agreement as referred to in Paragraph 2 of the petition filed before the Hon'ble Court. The Late former Chief Justice of India before His Lordship's elevation to the Hon'ble Supreme Court considered this aspect of the matter in Paragraph 2 of His Lordship's Judgement which is reproduced hereinbelow:-

"2. It is necessary to decide the controversy to determine the question, firstly, whether there was any arbitration agreement. Now it is clear that there is no arbitration agreement which is signed by both the parties. It is not necessary that the arbitration agreement should be signed. All that is necessary is that there should be an agreement for arbitration reduced to writing. This will be clear from a reference to Section 2(a) of the Arbitration Act. Therefore, it is necessary to have a written agreement to submit present or future differences to arbitration whether the arbitrator is named or not. Sec. 2(a) does not enjoin that the arbitration agreement should be signed by both the parties. This position has already been made clear by the decision of the Supreme Court in the case of Banarasidas v. Cane Commissioners, AIR 1963 SC 1417. Therefore, it is necessary to find out whether there was a concluded arbitration agreement. In the first letter dated 20th March, 1976 the respondent had stated: "Six copies of the agreement were left with us". They went on to say, "the following discrepancies were noticed in the copes compared to earlier draft already agreed upon by you."

Therefore, certain agreement was agreed upon between the parties and certain draft was there. They pointed out that in the draft sent by the petitioner, they had noticed that there were some discrepancies and they had pointed that out. They said that they had sent back the agreement after making the correction and that agreement contained an arbitration clause. The arbitration clause was therefore transformed into writing. That is not disputed. If one goes into the letter dated 20th March, 1976 one will find that those were the terms agreed upon by the petitioner and the respondent. The said agreed terms again contained a clause that the agreement would be deemed to have come into force with effect from 1st of June, 1972, and all obligations and responsibilities of the parties to the agreement would be deemed to have commenced from the above date. The agreement also stipulated that certain letters including the letter of indent should be deemed to form an integral part of the agreement."

It would, thus, appear that there was a "concluded arbitration agreement" which contains arbitration clause. Moreover, it was on interpretation of Section 2(a) of the Arbitration Act, 1940 and the letters exchanged by and between the parties relating to the letters of indent the Hon'ble Court concluded that there was a concluded arbitration agreement.

In the instant case, the jurisdiction of a Civil Court to try all suits of a civil nature should be in terms of the provisions of the Code of Civil Procedure and the agreement between the parties. Section 9 of the Code mentions that the Court shall have jurisdiction to try all suits of a civil nature excepting suits of which their cognizance is expressly or impliedly barred. The jurisdictions of the Courts are defined in Sections 16 to 20 of the Code. In order to give preference of one Court to the other which means exclusion of one Court which otherwise is competent to try and receive the suit has to be strictly construed when there is no dispute that both the Courts would otherwise have jurisdiction to decide the lis. In order to oust one Court and give preference of one to the other, the Court is required to be satisfied that the parties have agreed in writing that a particular Court should have exclusive jurisdiction over all disputes under the agreement. Therefore, what is first required is to be established is that there is concluded agreement between the parties containing a forum selection clause. Analogy of Section 2(a) of the Arbitration Act, 1940 cannot be extended while considering a plea based on ouster of jurisdiction of a Civil Court in absence of a concluded contract. In the instant case, the terms are not reduced to writing and the agreement of the parties thereto not established. In view of lack of mutuality and failure to establish that the parties have agreed to resolve their disputes only at Nainital such submissions cannot be accepted. Moreover, in order to attract the jurisdiction of the Civil Court at Nainital, it has to be a dispute in respect of all matters not covered by the said agreement. The defendant, on the one hand, contended that the disputes are covered under Clause 34 of the General Terms and Conditions and, on the other hand, relied upon Clause 35 in order to oust the jurisdiction of this Court. Moreover, the defendant has failed to establish that the parties have entered into a concluded agreement containing such forum selection clause during the continuation of the said distributorship business or that the plaintiff was made aware that the parties would be governed by the said agreement and the parties would be bound by the said agreement. There is no evidence on record to show that at any point of time the parties have agreed to be bound by the terms of the said General Terms and Conditions. Accordingly, this Court is not inclined to accept the argument based on Clause 35 of the said agreement. In any event, it appears that this Court was directed by the Hon'ble Supreme Court to decide the suit on merits. A decision on merit, in my view, would mean a decision on substantive issues as opposed to technically collateral issues. In the Law Lexicon, 3rd Edition, P. Ramanatha Aiyar, Page 1121, the word "merit" was defined as under:-

"The word "merits" should be understood as meaning the strict legal rights of the parties, as contradistinguished from those questions of mere practice which every Court regulates for itself, and from all matters which depend upon the discretion or favour of the Court.
Where the word is used in speaking of the determination of a prosecution on the merits it implies a consideration of substance, not of form; of legal rights, not of mere defects of procedure, or the technicalities thereof."

In view thereof the said issue is answered against the defendant and in favour of the plaintiff.

The argument based on lifting of corporate veil to justify an equitable set off also appears to be misconceived. In this regard, reference may be made to the depositions of the parties. Learned Counsels on both sides have extensively referred to Question Nos.117 to 175 and 201 in the Cross-examination of Amiya Kanti Das and Question Nos.29,52-55, 59, 60, 63, 67-71, 73, 76, 87, 88, 84, 95, 108, 109, 111, 112, 136 in the examination-in-chief of Sarjeet Singh.

It appears from the analysis of the evidence of the said witnesses that the defendant has terminated the agency of the Limited Company on 26th November, 1980 and it was incumbent upon the said defendant at the time of termination to settle the accounts between the parties. The said terms and conditions provide that in the event of breach of agreement and/or any terms and/or any conditions by the distributor, the Corporation shall forfeit the security deposit and revoke the distributorship (Clause 12). The said sum of Rs.2,92,910.30 if at all it was due from Pashupati was against seeds supplied before November 26, 1980.

The duration of the distributorship is for one year from the date of signing of the agreement. It is not in dispute that the Corporation entered into an agreement in writing with the Limited Company containing such clauses. The Corporation also received security deposit by way of Bank guarantee bearing No.30/80 dated 16th September, 1980 for Rs.15 lakhs issued by United Bank of India, Dharmatala Brach for supply of seeds on credit. During cross-examination of Mr. Sarjeet Singh, the said witness admitted that such a claim of Rs.2,92,910.30/- was detected in August 1980 (Q.22 to 27 in cross-examination). The witness, however, stated that both the concerns were related to the Das family and, therefore, these transactions went on mutually. The said witness, however, had failed to explain the reason for not realizing the alleged dues of Rs.2,92,910.30/- prior to termination or soon thereafter when the fact remains that the defendant was having a subsisting bank guarantee of Rs.15 lakhs.

Although it was open for the defendant to realize its dues from the Limited Company before or soon after the termination by invoking the bank guarantee, the defendant did not take any steps. The evidence on record would not show that there had been dealings and transactions between the company and the plaintiff after termination of the contract. The Corporation was required and obliged under Clause 12 of the said terms and conditions to settle the accounts and if required forfeit the security deposit and revoke the distributorship for any breach of agreement. Clause 7(b) of the General Terms and Conditions clearly stipulates that in the event of termination of this contract for any reason, the distributor shall settle all its accounts or recoverable statement sent by the Corporation within 30 days. In the event of a distributor neglecting or failing to settle accounts within the stipulated period, an account certified by the Corporation shall be deemed to be absolutely final and conclusive for all purposes. The distributor shall also submit an account clearance certificate from all the dealers attached to him within the above-stipulated period. Accordingly, the Corporation ought to have settled the accounts in terms of the aforesaid clause with the limited company and the accounts produced showing certain amounts recoverable from the company would also not show that the parties, namely, the Corporation and Company maintaining any open current mutual and continuous account and continued with their relationship thereafter. The claim against the said company on the face of it appears to be stale. In the absence of the company in this proceeding the veracity of the claim by the defendant against the plaintiff cannot be gone into and decided. On the contrary it would appear that during negotiation with the plaintiff, the defendant required the plaintiff to deposit a sum of Rs.5000/- as security deposit and as an advance Rs.1,50,000/- for reservation of 500 M.T. of wheat seeds. It would, thus, go to show that the plaintiff was treated as a separate entity otherwise there would not have been any requirement for the plaintiff to furnish security deposit of Rs.5000/-. The defendant has relied upon Exhibits 6 and 7 in order to establish its claim of set off. Exhibit 6 is a statement of accounts of the plaintiff wherefrom it appears that from October, 1981 till September, 1990 there were transactions. Exhibit 7 relates to a statement of account of the Limited Company. From the said statement of accounts it would appear that as on 30th June, 1983, sum of Rs.2,92,910.30/- was due and payable by Limited Company to the defendant. Simultaneously, the plaintiff was functioning as a distributor and paid the commission. There is no evidence on record which would show that the defendant prior to 20th June, 1987 raised any issue with regard to Rs.2,92,910.30/- receivable from the Limited Company. The defendant for the first time on 20th June, 1987 made an attempt to adjust the said debit balance out of the distributor's commission for 1984-85 and 1985-86 payable to Green Distributors following disputes raised by the plaintiff with regard to payment of its commission which had resulted in the filing of the present suit. The plaintiff at no point of time had accepted the liability on behalf of the Limited Company and the same would be evident from the documents disclosed and the evidence adduced on behalf of the plaintiff.

Mr. Banerjee has made strenuous attempt to impress upon the Court that identity of the two entities as one is established from the evidence of Mr. Amiya Kanti Das. It was submitted that Mr. Amiya Kanti Das during his Cross-examination in answer to Question No.201 has admitted the said position. In order to appreciate this argument, Question No.201 and the answers given are set out hereinbelow:-

"201. Kindly look at the copy of the letter in paragraph 3, you were requested to do certain things. Did you do that? /No. (Witness volunteers :- From the very beginning of the business with the defendant the plaintiff did not sign any agreement with them. The understanding was that though the agreement was not signed the defendant would pay the overriding commission of the business as per their terms and conditions and they had been paying that commission from the year 1981-82 to 1988-89.)"

This answer read with other answers given by the plaintiff does not show that there is any formal agreement was entered into between the parties. Since inception the understanding was that though no agreement was signed the defendant would pay the overriding commission of the business as per their terms and conditions. As mentioned earlier, the defendant cannot apply all the terms and conditions for appointment of distributor including the jurisdiction and arbitration clause without a written formal agreement as is required under the general terms duly signed by the parties. The evidence would only show that the parties have agreed as to the rate of the commission to be paid by the defendant to the plaintiff. Unlike Section 2(a) of the Arbitration Act, 1940 the terms and conditions for distributors being Exhibit 10 on which reliance was placed by the parties, it requires a written agreement duly signed as mentioned in Clauses 5 and 6 thereof which are reproduced hereinbelow:-

"5. The agreement shall be executed by the distributor and the Corporation. These terms and conditions would be annexed to the agreement and shall form part of the agreement.
6. The distributorship shall commence from the date of signing of the agreement and shall be valid for one year unless withdrawn or terminated as per clause 7. The terms and conditions as revised by the Corporation from time to time shall also form part of the agreement."

The defendant has failed to establish that agreement has been executed between the parties. Consequently, the terms and conditions for distributors cannot be relied in order to non-suit the plaintiff on the ground of forum selection clause.

Amiya Kanti Das in his evidence has categorically submitted that the plaintiff had never accepted the liability of the Limited Company. To lift, tear or pierce the corporate veil means to ignore the corporate personality of an incorporated company with a view to ascertaining the human personality hiding behind the façade of the corporate garb, when especially the said façade is used as a disguise by the human beings who try to conceal their identity after perpetrating some wrong or fraud in the guise of the company. It is argued that the company and the partnership firm are being managed and controlled by the members of Das Family and having regard to the fact that there is an admitted due of Rs.2,92,910.30/- from Pashupati, the said amount should be allowed to be adjusted against the claim of the plaintiff. The Corporate veil may be lifted where a statute itself contemplates lifting the veil, or fraud or improper conduct is intended to be prevented, or a taxing statute or a beneficent statute is sought to be evaded, or where associated companies are so inextricably connected as to be, in reality, actually a part of one concern. (Tata Engineering & Locomotive Co. Ltd. Vs. State of Bihar, AIR 1965 SC 40; Life Insurance Corpn of India Vs. Escorts Ltd., AIR 1986 SC 1370) The corporate veil should not be pierced simply by reason of the fact that a group of companies operate as a single economic entity. The courts will only lift the veil where it is clear that the purpose of the corporate entity is to evade - (i) limitations imposed by law and (ii) such rights of relief against the owner as third parties already possess. (Adams v. Cape Industries plc. (1991) 1 All ER 92) Courts have lifted the corporate veil when the veil is assumed to perpetuate a fraud. Where there is a fraud or a deliberate breach of trust the courts exhibit a willingness to pierce the corporate veil.

Secondly, when the corporate veil is a mere sham or façade concealing true facts, the lifting of the veil is justified.

The meaning of the term 'sham' was elaborated upon in the case of Snook v. London and West Riding Investments Ltd. (1967) 2 QB 786 CA (Civ Div). Acts done or documents executed by the parties which were intended by them to give third parties or the courts an appearance of creating between the parties legal rights and obligations distinct from the actual legal rights and obligations which the parties intended to create.

The same principle of lifting the corporate veil in the event of fraud being perpetuated is also reiterated in the case of Vodafone International Holdings B.V. Vs. Union of India (UOI) and Anr. (2012(1) S.C.R. 573) In the instant case, it appears that some of the shareholders of the company are also the partners of the plaintiff but the fact remains that the plaintiff was constituted after the termination of the agency agreement of the limited company and the defendant has treated the plaintiff as a separate entity distinct from the limited company. Moreover, the plaintiff was required to pay security deposits as a condition precedent for continuing with the arrangement and act as distributor in the State of West Bengal. The defendant did not allege that there is any fraud of the plaintiff at the time of taking the distributorship business or subsequently. The identity of the partners of the plaintiff as well as that of the limited company were known to the defendant when the plaintiff was appointed as distributor. In view thereof, the said doctrine piercing the corporate veil would not apply in the instant case.

Since the defence of legal and equitable set off is dependent on an affirmative answer on the doctrine of lifting of corporate veil in favour of the defendant and having regard to the fact that the said question was answered in the negative, there is no requirement to go into this aspect. It is, however, sufficient to mention that in a claim based on legal and equitable set off the following conditions are to be satisfied:-

(i) Both the claims must arise out of the same transaction, or are so connected that they can be regarded as parts of the same transaction; and
(ii) It would be inequitable to drive the defendant to a separate suit.

If the above conditions are fulfilled, an equitable set-off may be allowed by the court in its discretion for ascertained or even unascertained sum of money.

One of the conditions to claim legal set off is that the due should be legally recoverable. If the claim of the defendant is barred by the law of limitation no set off can be pleaded. It would appear from the Exhibit 7 that the claim against the Limited Company is expressly barred by limitation.

There is no dispute that a sum of Rs.5,29,050.97/- is due and payable by the defendant to the plaintiff as on 31st March, 1990. The defendant has claimed a set off of Rs.2,92,910.30/- and accepted its liability to the extent of Rs.2,36,140.94/-. In view of findings arrived at that the defendant is not entitled to claim a set off for the aforesaid amount the plaintiff is entitled to claim the said sum of Rs.5,29,050.97/-

Accordingly, the plaintiff shall be entitled to a decree for a sum of Rs.5,29,050.97/-. Since the claim is arising out of a commercial transaction, the plaintiff shall be entitled to interest at the rate of 8 per cent per annum (simple) from the date of institution of this suit till realization.

The suit is decreed accordingly. The Department is directed to draw up the decree expeditiously.

Mr. Arijit Banerjee, learned Counsel appearing on behalf of the defendant, prays for stay of operation of the judgment and decree. The same is considered and refused.

Urgent xerox certified copy of this judgment, if applied for, be given to the parties on usual undertaking.

(Soumen Sen, J.)