Delhi High Court
Tommorrowland Limited vs Dwarkadas Harinayan Maheshwari & Ors on 27 April, 2022
Author: Prathiba M. Singh
Bench: Prathiba M. Singh
Signature Not Verified
Digitally Signed
By:DEVANSHU JOSHI
Signing Date:28.04.2022
17:28:03
$~
* IN THE HIGH COURT OF DELHI AT NEW DELHI
Reserved on: 4th October, 2021
Date of decision: 27th April, 2022
+ CS (OS) 2156/2012 & I.A. 15019/2019
TOMMORROWLAND LIMITED ..... Plaintiff
(earlier known as Tomorrowland Technologies Exports Limited)
Through: Mr. Pavan Sachdeva in person.
versus
DWARKADAS HARINAYAN
MAHESHWARI & ORS. ..... Defendants
Through: Mr. Aaditya Vijay Kumar, Ms.
Namrata Mohapatra and Ms. Akshita
Katoch, Advocates.
CORAM:
JUSTICE PRATHIBA M. SINGH
JUDGMENT
Prathiba M. Singh, J.
1. The present suit is one of 27 connected suits, all of which relate to disputes between the Plaintiff - M/s. MS Shoes East Ltd. (now known as Tommorrowland Limited) and various Defendants/Respondents who were Underwriters of a public issue brought out by the Plaintiff-Company in 1995. The background of the cases is the same but the underlying facts vary from case to case. Hence, separate judgements are being delivered. Background and Summary of the Proceedings
2. The background of the disputes is that the Plaintiff had launched a public issue sometime in 1995 for issuance of Fully Convertible Debentures (hereinafter 'FCDs') to public in India as well as Non-Resident Indians. The public issue was underwritten by various Underwriters, including the Defendant herein. The public issue was closed on the earliest closing date on CS (OS) 2156/2012 Page 1 of 60 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:28.04.2022 17:28:03 the basis that it was over-subscribed. However, subsequently SEBI found some irregularities and directed the Plaintiff to give an option to all the subscribers to either continue their offers or withdraw the same. Pursuant thereto, several subscribers withdrew the offers and the issue was under- subscribed. The Plaintiff then sought to raise a demand against the Underwriters to subscribe to their respective portions of the underwritten FCDs. The Underwriters only partially subscribed, which led to disputes between the Plaintiff and the Underwriters. There was an arbitration clause in the Underwriting Agreements which was invoked by the Plaintiff. A ld. Single Judge of the Delhi High Court had appointed a Sole Arbitrator - Justice (Retd.) Ms. Manju Goel to adjudicate the disputes between the Plaintiff and all the Underwriters who were 267 in number. Several of the Underwriters settled their disputes during arbitral proceedings. However, the Defendants in the present 27 disputes herein, for various reasons, did not appear or remained ex parte in the arbitral proceedings, resulting in ex parte awards being passed against them. The said awards are the subject matter of the batch of cases being currently dealt with by the Court. The Plaintiff has filed suits seeking judgment in terms of the awards and the Defendants have resisted the same. Some of the Defendants have raised objections under Sections 30 and 33 of the Arbitration Act, 1940 (hereinafter, "Act") and some Defendants have sought remand under Section 16 of the Act.
Brief facts of the Present Case:
3. The Plaintiff launched a public issue for 1,75,84,800 zero interest unsecured Fully Convertible Debentures (hereinafter, 'FCDs') of Rs.199 each for cash and at par aggregating to Rs.349,93,75,200/- to the public and issue of 31,28,500 FCDs of Rs.250/- each for cash at par aggregating to CS (OS) 2156/2012 Page 2 of 60 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:28.04.2022 17:28:03 Rs.78,21,25,000/- to non-resident Indians / persons of Indian origin resident abroad / OCBs on firm allotment basis together aggregating to Rs.428,15,00,200/- (hereinafter 'public issue'). The disputes in these cases relate only to FCDs issued to the public in India. The issue was publicized along with a prospectus, which was duly vetted by the Securities and Exchange Board of India (hereinafter 'SEBI').
4. The issue was opened on 14th February, 1995 and the closing date for the issue was to be not later than 24th February 1995. The earliest closing date was 18th February, 1995. The Lead Managers to the issue were SBI Capital Markets Ltd., Tourism Finance Corporation of India Limited, Lloyds Finance Limited, Indian Merchant Banking Services Ltd. and Bank of Baroda. The Registrar to the issue was MAS Services Pvt. Ltd. The FCDs, which were to be allotted to the subscribers, were to be compulsorily and automatically converted into one equity share of Rs. 10/- each fully paid up, at a premium of Rs. 189/- in the case of Indian public, on the date of conversion i.e., on the expiry of seventeen and a half months from the date of allotment of these debentures. Each debenture was to have a face value of Rs.199/-. No interest was payable thereon.
5. Until the allotment of shares, no rights and privileges were to be enjoyed by the debenture holders. The sums received in respect of the public issue were to be retained in a separate bank account and the Company would not have access to the fund unless the approval of the Delhi Stock Exchange was obtained for allotment. The Letters of Allotment / Debentures Certificate(s) /Share Certificate(s) were to be delivered within three months from the date of allotment. In the event of over-subscription, the allotment was to be made by the Board in consultation with the Regional Stock CS (OS) 2156/2012 Page 3 of 60 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:28.04.2022 17:28:03 Exchange at Delhi and a SEBI nominated representative was to be associated in the process of finalisation of the basis of allotment, in case of over- subscription by more than two times. In case of non-allotment of the debenture(s) applied for, the excess amounts were to be refunded to the concerned applicants within 70 days from the closing of the Subscription List.
6. The entire issue was underwritten, insofar as the component offered to the Indian public for subscription was concerned. The clause relating to underwriting in the prospectus reads as under:
"UNDERWRITING The entire issue of 1,75,84,800 Zero Interest Unsecured Fully Convertible Debentures of Rs.199 each aggregating Rs.3,49,93,75,200 offered to Indian Public for subscription in terms of this Prospectus has been fully underwritten as under:......"
7. There were 267 Underwriters in total, including the abovenamed Defendant - Dwarkadas Harinayan Maheshwari. The prospectus specified the exact amount which was underwritten by each of the Underwriters. It was certified by the Board and the Lead Managers that the resources of the Underwriters are adequate to meet their respective underwriting obligations.
8. In the case of the present Defendant, the amount which was underwritten was to the tune of Rs.49,99,000/- (25,125 FCDs of Rs.199/- each for cash at par aggregating to the total figure of Rs.49.99 lakhs) by Underwriting Agreement dated 10th January, 1995. The ld. Arbitrator has considered it to be 25,121 FCDs.
9. The public issue opened on 14th February, 1995, as scheduled. On 17th February, 1995, a communication was issued by the Registrar and Lead Manager to the issue informing the Plaintiff that the issue was fully CS (OS) 2156/2012 Page 4 of 60 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:28.04.2022 17:28:03 subscribed. Accordingly, on 18th February, 1995, an advertisement was issued by the Plaintiff in various print outlets stating that the issue would be closed on the said date and the issue was closed on the earliest closing date i.e., 18 th February, 1995.
10. However, SEBI noticed certain anomalies in the public issue offer price of Rs.199/- and accordingly directed the Plaintiff-Company to disclose to the public that the shares were quoted on cum-rights basis, which means that it was not adjusted for the higher equity that would result from a rights issue that was scheduled to follow the public issue. Corrigenda are stated to have been issued by the Plaintiff on 13th February, 1995, prior to the opening of the issue. However, some advertising continued to allegedly reflect the market price. SEBI is then stated to have issued a letter dated 6 th March, 1995 addressed to the Lead Manager of the issue, directing that an option be given to investors to either withdraw their applications or continue to subscribe to the issue. The said letter reads as under:
"Securities and Exchange Board of India Ref: IMID/; XX/95 March 6, 1995 The General Manager SBI Capital Markets Limited New Delhi, Sir, RE: PUBLIC ISSUE OF M.S. SHOES EAST LIMITED Please refer to your fax message dated February 20, 1995 and your subsequent discussion at SEBI. We are herewith sending a draft of the approved letter to be issued by M.S. Shoes East Limited along with the letter of allotment. Please ensure that the letter ensure that the letter is issued in the form in which it has been CS (OS) 2156/2012 Page 5 of 60 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:28.04.2022 17:28:03 approved by us without modification of any kind and also that they are actually despatched to the successful applicants along with the allotment letter. You had indicated that the issuer company has agreed to do so. The person/agency to whom the letter requesting refund should be addressed, must be specifically indicated in the letter. Lead Manager should also ensure that arrangements are made for immediate refund of monies to those who opt to do so. We would like to add that SEBI reserves to itself the right to take appropriate action against the issuer company and the lead manager for their lapses in this regard.
Please arrange to acknowledge receipt of this letter and also keep us informed of the action taken by the Company.
(USHA NARAYANAN) DIVISION CHIEF"
11. The above letter is disputed by the Plaintiff. However, from the contemporaneous evidence available on record, there is no doubt that, in fact, letters were addressed by SEBI to the Plaintiff directing it to give an option to the investors to get refund of money paid by them with interest. Public announcements/notifications were also issued by SEBI asking the company to refund application monies to all those who wanted to withdraw from the public issue. Subsequent to the said direction, a large number of the subscribers withdrew their applications and the subscription fell below the minimum of 90% of the total issue stated in the prospectus.
12. Devolvement notices were issued by the Plaintiff to all the Underwriters on 15th March, 1995, informing them that the issue had been undersubscribed, and hence, the underwriters' obligations as per the CS (OS) 2156/2012 Page 6 of 60 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:28.04.2022 17:28:03 Agreements entered into therewith, are triggered. Again, on 24th March, 1995 and 17th April, 1995, letters/notices were sent by the Plaintiff-Company to the Underwriters informing them of their liability. Since the Underwriters did not subscribe and pay the said amount within the stipulated period of 60 days after the closure of the issue, the Plaintiff-Company had to refund the entire application money collected from the public.
13. The Plaintiff then sought the intervention of the Delhi Stock Exchange and requested for reference of the disputes between the Plaintiff and the Underwriters to arbitration, vide letter dated 2nd May, 1995. However, vide letter dated 26th April, 1997, the Delhi Stock Exchange refused to conduct the arbitration proceedings, which led the Plaintiff-Company to file petitions under Section 20 of the Arbitration Act, 1940 before the High Court of Delhi. Vide the initial order dated 14th March, 2007 in two suits filed by the Plaintiff under Section 20 of the Arbitration Act i.e., CS (OS) No. 1299A/1997 and CS(OS) No. 845-1076/2006, Hon'ble Ms. Justice (Retd.) Manju Goel was appointed as the ld. Sole Arbitrator. The relevant extract of the order dated 14th March, 2007 reads as under:
"13. I am in full agreement with the aforesaid view and deem it appropriate that the matter has to go to arbitration since the arbitration clause is not disputed.
14. the respondents having been called upon to refer the dispute to arbitration and having failed to do so, have lost their right to appoint an arbitrator. In fact, respondent no. 1 is stated to have specifically declined to appoint an arbitrator.
15. In view of the aforesaid, Hon'ble Ms. Justice (Retd.) Manju Goel, B-6, Dr. Zakir Hussain Marg, New Delhi (Phone No. 2378-2616) is appointed as the sole Arbitrator. It will be for the Arbitrator to fix the sitting fee, subject to a total fee of Rs.2.00 lacs, apart from the CS (OS) 2156/2012 Page 7 of 60 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:28.04.2022 17:28:03 out-of-pocket expenses. The fee of the Arbitrator shall initially be borne by the petitioner to form part of the main cause.
16. The parties to appear before the learned Arbitrator on 21.4.2007 at 11.00 A.M."
14. Thereafter, by order dated 22nd April, 2010 in CS(OS) No. 1199A/1998, similar disputes were also referred to the same Ld. Arbitrator. Cumulatively, there were total of 267 claim petitions, which were referred to the ld. Arbitrator.
15. In respect of 103 Respondents against whom claims were settled and withdrawn, awards were passed on 25th September, 2010. Similar awards were passed qua 3 Respondents on 14th May, 2011 and qua 34 Respondents on 21st January, 2012. The awards under challenge in the present 27 connected suits before the Court were passed on various dates between May to July, 2012.
16. In the case of the present Defendant, the ld. Arbitrator pronounced the award on 28th May, 2012 by which the Ld. Arbitrator awarded a total sum of Rs. 49,96,719/-, along with pendente lite and future interest, in favour of the Plaintiff-Company in the following terms:
"27. The law is that the claimant is entitled to reasonable damages whether or not actual damages suffered is proved. The liability of the respondents would have been Rs. 199/- per 19549 shares that devolved on it. The claimant's maximum claim could be only 19549 * Rs.199. During the hearing of final arguments, the claimant's CMD expressed that the claimant should be given 50% of Rs. 199/- i.e. Rs. 99.50 as that was the money that the respondents would have initially paid as per the prospectus had the respondents taken the unsold CS (OS) 2156/2012 Page 8 of 60 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:28.04.2022 17:28:03 FCDs of his underwriting. I am not able to see any rationale behind this contention.
28. If the loss quantified in paragraph 26 above is proportionately distributed over the deficit procurement of shares viz 1,06,42,000 (exhibit PWl/54), the amount comes to Rs. 76.30 per defaulting share approximately. However, keeping in view the fact that the claimant's actual damages would have been much higher, it will not be altogether wrong to assess reasonable damages at Rs.80/- per share that the defaulting underwriters failed to pay for when the FCDs devolved on them. In this case since the respondents were required to take 19549 shares that devolved on him, I assess reasonable compensation at 19549 *Rs. 80 amounting to Rs. 15,63,920/-. I am conscious of the fact that the claimant has settled his claim against some of the underwriters against whom he had filed his claim before this tribunal. The claimant submits in a statement that he has recovered Rs. 2.45 crores from the settled claims in suit no. 1299A/97 and Rs. 0.35 crores in suit no. 1199A/98 i.e. a total amount of Rs. 2.80 crores against commitment of Rs. 349.93 crores. Clearly the claimant has settled with those who offered to do so at a rather low figure. However, the deficiency caused by such concessional settlements cannot be made good by receiving any extra amount from those who have not settled. The calculation of reasonable damages per share, rather than per underwriter takes care that each underwriter is burdened with reasonable damage recoverable from him and no one is burdened with the damage caused by others who may have contracted to underwrite different numbers of FCDs.
29.The claimant is entitled to interest on this amount till the filing of claim petition. The claimant has asked for interest @ of 24% per annum. The claimant himself raised loans at that time on interest @18.5%. The claim for interest is based on Interest Act and not on contract.CS (OS) 2156/2012 Page 9 of 60 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:28.04.2022 17:28:03
The learned amicus curiae suggested that interest @ 18% would be reasonable. Awarding interest @ 18% the claim of the claimant towards interest for 181 months from 02.05.1995, the date when the respondents were liable to pay for the devolved FCDs till the date of filing of the claim on 11.7.2007 comes to Rs. 34,32,799/- . Thus the total reasonable damages along with interest till the filing of the claim petition comes to Rs. 49,96,719/-.
30.The claimant is entitled to interest pendente lite and future till recovery. Since the nature of the claim is commercial, the interest pendente lite and future till recovery can also be awarded @ 18%. Hence I pass an award for Rs. 49,96,719/- with pendente lite and future interest @ 18% from the date of filing of the claim petition till realization in addition to costs calculated hereunder Interest pendente lite on Rs. 49,96,719/- for 4 years and 10 months and 5 days comes to Rs. 43,59,637/-.
COST:
31. The claimant is entitled to cost of the proceedings.
The respondent did not pay even his share of the fees of the Arbitration, which the claimant has paid. The claimant incurred further expenses on behalf of the Arbitration towards service of notice and publication in the newspaper. The venue for the Arbitration has always been the PHD House at Khelgaon, August Kranti Marg and total expenses towards venue charges comes to Rs.5,05000/-. Further Amicus Curiae was also engaged to ensure that no injustice is done to any respondents who is proceeded exparte. Further there have been costs involved for keeping records and bringing them to the venue. The claimant has assessed such cost per respondent at Rs. 11,050/- which I assess as reasonable. Further an administrative cost of Rs. 2500/- is also being assessed for the Arbitrator for the entire proceedings since throughout the course of this matter CS (OS) 2156/2012 Page 10 of 60 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:28.04.2022 17:28:03 no such cost has been charged by the Arbitrator.
Further the stamp paper of Rs. 9,380/- is annexed to the award. Hence the total cost is assessed at Rs. 22,930/- payable by the respondent to the claimant for the entire proceedings. Needless to say that the administrative cost of Rs. 2500/-is initially payable by the claimant to the Arbitrator."
17. Similar awards have been passed against all the Underwriters who are Defendants in the 27 suits presently being decided. The said awards are sought to be enforced by the Plaintiff under Sections 14 and 17 of the Arbitration Act, 1940, seeking pronouncement of judgment and decree in terms of the respective Awards for the aforesaid amount along with interest @18% p.a. till the date of realisation of payment.
18. The Defendants/Respondents, upon being served, have resorted to filing two different types of objections to the Awards. One set of Respondents have filed objections under Section 16 of the Arbitration Act, 1940, challenging the legality of the award and other Respondents have filed applications under Sections 30 and 33 of the Act, seeking setting aside of the awards and opposing the prayer for pronouncement of judgment in terms of the awards.
19. In the present suit, notice was issued on 20 th July, 2012. On 3rd July, 2013, the Plaintiff sought judgment in terms of the award dated 28 th May, 2012. The Court noted that the Defendants had been served in the proceedings on 13th May, 2013. However, despite service, they had not put in their appearance nor filed objections within the limitation prescribed for the said purpose. Upon perusal of the award, the Court arrived at a conclusion that there is no error apparent on the face of the award and the award was thus made a rule of Court in the following terms:
CS (OS) 2156/2012 Page 11 of 60 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:28.04.2022 17:28:03"After complying with the provisions of law, the arbitrator proceeded to pass an award, which is dated 28.05.2012. As indicated above, no objections have been filed qua the award. Since limitation has expired, even if objections are filed, the same will not be maintainable. I have perused the award. There is no error apparent on the face of the award. Accordingly, as prayed, the award is made a rule of the court. A decree is passed in the sum of Rs. 93,79,286/-, the details of which are set out in paragraph 4 of the suit file. In accordance with the provisions of the award i.e. paragraph 30, pendente lite and future interest at the rate of 18% is also directed to be paid to the plaintiff. The taxed cost will also be paid to the plaintiff. A decree sheet be drawn up in the aforesaid terms as indicated in the award. The suit be consigned to record."
20. It was thereafter pointed out to the Court by the Plaintiff that the Defendants by way of Review Petition No. 382/2013 that the Defendants were actually not served and that based on the order of the Ld. Joint Registrar, it had been inadvertently recorded that the Defendants were served and a decree had been passed on 3rd July, 2013. Accordingly, the judgment dated 3rd July, 2013 was recalled on 2nd August, 2013 and the Defendant was served again through publication on 4th September, 2013 and also by way of affixation. However, no one appeared for the Defendants and on 13 th January, 2014, the Defendants were proceeded ex-parte. On 24th March, 2014, a decree was passed and the Award was again made rule of the Court. The Defendants later moved an application before this Court seeking permission to file objections. Thus, on 18th July, 2019 the Defendants were permitted to file objections to the Award, on the condition that the Defendants were to deposit a sum of Rs.10,00,000/-. The said order reads as under:
CS (OS) 2156/2012 Page 12 of 60 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:28.04.2022 17:28:03"On behalf of Defendant Nos. 1 to 3, it is submitted that the said Defendants are willing to deposit a sum of Rs. 10,00,000/- in this Court. Mr. Pavan Sachdeva, submits that subject to the said deposit, he has no objection if the decree is set aside and the matter is heard on merits. Accordingly, demand draft no. 113639 drawn on State Bank of India, Maheshnagar, Indore Branch dated 16th July, 2019 for a sum of Rs. 10,00,000/- is taken on record. The same be encashed in the account of the Registrar General and be retained in an interest bearing FDR. I.A. No. 12411/2018 and 12412/2018 are allowed in the above terms.
The Defendants are permitted to file objections to the award under Section 30/33 of the Arbitration Act, 1940 within two weeks. Let the reply to the objections be filed within four weeks.
List for hearing of the objections on 30th October, 2019."
21. The objections were thereafter filed by the Defendants under Section 16 of the Arbitration Act. The broad grounds raised by the Defendants are:
a) That the Defendants/Respondents were not properly served in the arbitral proceedings;
b) That the time period for passing the award had expired and no ground exists for extension of time under Section 28 of the Act;
c) That on merits, the obligations of all the Underwriters stood discharged as the issue was fully subscribed, and it was not even kept open for the entire period. This issue has not even been considered by the ld. Arbitrator;
d) That the computation of damages and award of interest is not as per law.CS (OS) 2156/2012 Page 13 of 60 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:28.04.2022 17:28:03
CS (OS) 2156/2012 of 2012 (under Sections 14 and 17 of the Arbitration Act) and Objections filed by the Defendant under Section 16 of the Arbitration Act
22. The present suit has been filed by the Plaintiff under Sections 14 & 17 of the Arbitration Act, 1940 seeking judgment and decree in terms of the award dated 28th May, 2012 passed in the arbitration case being M.S. Shoes East Ltd. v. Dwarkadas Harinayan Maheshwari & Ors. The Defendant has filed objections under Section 16 of the Arbitration Act, broadly raising the following objections:
a) That no notice was received by the Defendant of the arbitration proceedings.
b) That no notice was received by the Defendant informing them that the liability of subscribing to the FCDs had devolved upon the Defendant and that such notice, if any, was not accompanied with an auditor's report certifying the number of FCDs that the Defendant had to subscribe to.
c) That the obligations of the underwriters were discharged in view of Clause 11(b) of the Underwriting Agreement, as the Plaintiff had settled various matters with the underwriters including SBI Capital Market Ltd.
d) That the underwriting agreement was unstamped and could not be relied upon.
e) That the underwriters were discharged of their responsibility, in view of various clauses of the Underwriting Agreement.
f) That the Underwriting Agreement dated 10th January, 1995 is null and void in view of the Public Companies (Terms of issue of CS (OS) 2156/2012 Page 14 of 60 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:28.04.2022 17:28:03 Debentures and Raising of Loans with option to convert such Debentures or Loans into shares Rules. 1977 ("1977 Company Rules).
g) Refund of the application money to the subscribers could not have been made without the consent of the underwriter.
h) The amount of Rs. 80 per FCD fixed by the Ld. Arbitrator as damages is arbitrary and not substantiated.
i) No pre-suit interest was liable to be awarded.
j) Pendente lite and future interest at 18% p.a. is excessive.
23. The broad submissions pressed on behalf of the Defendants are in relation to:
a) Firstly, in relation to service in the arbitral proceedings.
b) Secondly, in relation to underwriters' obligations having been discharged
c) Thirdly, on the quantum of interest/damages awarded.
Submissions on Service
24. The objection raised by the Defendant is that no notice was received of the arbitration proceedings by the Defendant. It is submitted that the Defendant No. 1 does not reside at the address i.e. 14/7, North Raj Mohalla, Indore, Madhya Pradesh - 452002 as mentioned in the Memorandum of Parties. It is submitted that the same is confirmed by the report of the Process Server which returned back as 'unserved'. The Copy of the order of the Joint Registrar dated September 12, 2012 is referred to. It is submitted that the Plaintiff was well aware of the Defendant no. 1's address which was 1/1, North Raj Mohalla, Indore, Madhya Pradesh, yet for reasons best known to CS (OS) 2156/2012 Page 15 of 60 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:28.04.2022 17:28:03 the Plaintiff, the Defendant No. 1's address was reflected to be 14/7, North Raj Mohalla, Indore, Madhya Pradesh - 452002.
25. Mr. Sachdeva however submits that the Defendant was all along aware of the reference as also proceedings before the ld. Arbitrator. The Defendant was duly served. It is submitted that repeated notices were issued by the ld. Arbitrator to the Defendants.
Analysis and Discussion on Service
26. A perusal of the records in this case shows the service which was effected upon the Defendant:
a) The address in the Memorandum of Parties is the same as the address on the Underwriting Agreement i.e., 14/7, North Raj Mohalla, Indore, Madhya Pradesh - 452002.
b) Court certified copies of the Process Server Reports dated 19 th September 1997 and 12th February 1998 in Suit No. 1299A/1997 showing service at the same address.
c) Copy of the Notice dated 6th July, 2007 issued by the Plaintiff's counsels to the Defendants at the same address, informing them of the commencement of the arbitration proceedings as well as the designated time and venue. This was issued at the same address as the address given on the Underwriting Agreement. The said notice was sent by registered post and the registered acknowledgements are placed on record.
d) The claim petition sent at the same address by Blazeflash Couriers Limited by receipt dated 31st July, 2007.
e) Affidavit by way of evidence sent by registered post at the same address.CS (OS) 2156/2012 Page 16 of 60 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:28.04.2022 17:28:03
f) Copy of proceedings dated 3rd April, 2010, by which the Defendant was proceeded ex-parte due to no appearance even after all the notices issued as described above;
g) Notice dated 2nd June, 2012 issued at the same address by the ld.
Arbitrator informing the Defendant of the passing of the Award against them on 28th May, 2012.
h) Moreover, another company being Maheshwari Investment and Financial Services (Indore) Pvt. Ltd., which had the same address as the Defendant was also an underwriter to the Plaintiff's public issue. The said company has several major shareholders in common with the present Defendant and as per the annual return of the said company, the said shareholders including Defendant No.3 were staying at the same address as the address contained in the Underwriting Agreement and the Memorandum of Parties.
27. In the face of such an irrefutable record showing service repeatedly, this Court is of the opinion that service can no longer be disputed in this matter. The Defendant/Respondent having had adequate notice, this Court holds that the ld. Arbitrator was not expected to continue issuing notices to an entity, which voluntarily chose not to appear before her. The impugned Award does not deserve to be set aside due to any such alleged legal misconduct on part of the ld. Arbitrator. In fact, the records and the proceedings show to the contrary that the ld. Arbitrator had repeatedly passed directions, which were not complied with by the Respondent. The objection as to service is therefore completely untenable and is rejected.
28. The principal question that now arises is to the legality and validity of the impugned award.
CS (OS) 2156/2012 Page 17 of 60 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:28.04.2022 17:28:03Submissions of the Defendant on Merits
29. The principal objection raised by the Defendant in challenging the impugned award, is that there was no devolution of liability upon the Underwriters, after the public issue was closed on the earliest closing date and once the issue was admittedly, fully subscribed. It is submitted that there was an obligation in the underwriting agreement to keep the public issue open for at least 10 calendar days. The company on its own chose to close the public issue on 18th February, 1995 as it was over-subscribed.
30. Mr. Aaditya Vijaykumar, ld. counsel appearing for the Defendant submitted that the obligation of all the underwriters is only to cover the losses due to undersubscription. He relies upon clauses 2, 10 & 11 to submit that the agreement provided for a scheme under which if there was any undersubscription of the IPO, notice had to be given by the company to the underwriters within 15 days. Such a notice was never issued by the company in the present case. It is submitted that SEBI found various irregularities in the IPO and on 6th March, 1995 directed the company to write to the allottees and give them the option to withdraw from the same. It was only due to the intervention of SEBI through which it found fraudulent practices by the company that the company was forced to return the allotment money to various subscribers. It is submitted that it was after SEBI's intervention that the allottees withdrew their allotments leading to reimbursement of money to the said allottees. The first letter written by the company to the underwriters is dated 15th March, 1995 by which it was claimed that the issue was undersubscribed, and the underwriters were called upon to honour their underwriting commitments. This, according to ld. counsel, is contrary to the CS (OS) 2156/2012 Page 18 of 60 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:28.04.2022 17:28:03 clauses themselves, as the underwriters stand completely discharged immediately when the issue was oversubscribed and the IPO was closed.
31. It is further submitted by ld. counsel that the company failed to disclose the letter of SEBI before the Ld. Arbitrator, and hence such an important document was not even considered by the Ld. Arbitrator.
32. Ld. counsel vehemently urges that the disputes, in fact, are not even arbitral as this was a case of egregious fraud, which has been played on the subscribers, as also the underwriters. He relies upon the judgment of the Supreme Court in Ayyasamy v. A. Paramasivam 2016) 10 SCC 386 and Ameet Lalchand Shah vs Rishabh Enterprises (2018) 15 SCC 678.
33. It is further emphasised that the obligations of the underwriters under the agreement are governed or clearly restricted by the terms and conditions contained in the agreement. Clause No. 10 of the Underwriting Agreement, which was relied upon by the Ld. Arbitrator would be triggered only "if the issue is under subscribed" and not otherwise. Once the issue is fully subscribed, the obligation of the underwriters comes to an end. This was the main dispute, which ought to have been decided by the ld. Arbitrator. However, there is no such discussion in the impugned award. Reliance is placed on Naini Gopal Lahiri v. State of UP (1965) 35 Comp Cas 30 (SC) and Satwant Kaur Sanndhu v. New India Assurance Co. Ltd. (2009) 8 SCC to canvass the proposition that underwriting is a form of insurance, where utmost good-faith would be required to be considered on behalf of both parties. On the basis of the aforesaid grounds, it is submitted by Ld. Counsels for the Defendants that the impugned award is contrary to the terms of the Underwriting Agreement and the law governing the liability of underwriters and accordingly, deserves to be remitted back for reconsideration.
CS (OS) 2156/2012 Page 19 of 60 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:28.04.2022 17:28:03Submissions of Plaintiff on Merits
34. On the other hand, Mr. Pawan Sachdeva submitted that the earliest closing date as per the prospectus, which had been sent to all the Underwriters and also approved by SEBI, was 18th February, 1995. Once the issue was subscribed for more than 90%, it was mandatory for the issue to be closed and therefore, the stand of the Underwriters, that the issue should have been kept open for the full period of 10 days is incorrect. He further submitted that the Lead Manager to the public issue had submitted two reports - first at the end of 7 days, and again at the end of 45 days. It is his submission that the underwriters' obligation would continue till the final report of the Lead Manager is received. The first report dated 17th February, 1995 at the end of 7 days had stated that the issue is over-subscribed/subscribed more than 90%, whereas the report dated 4th April, 1995 received at the end of 45 days clearly stated that the issue was undersubscribed.
35. It is submitted that upon the Lead Manager reporting under- subscription, the auditors computed the obligation of the underwriters and made pro-rata distribution. The exact amount, which devolved on each of the underwriters as their responsibility, was communicated on 24 th March, 1995 within 35 days of the closure of the issue. Thereafter, on 30 th March, 1995 the Auditor Certificate was also sent. However, devolvement notices, which were issued, were not replied to by the underwriters, which itself shows that the underwriters were well aware of their obligations due to under-subscribed issue.
36. It is submitted by the Plaintiff that as per the Rules and Regulations of SEBI and the Model Underwriting Agreement prescribed by SEBI, underwriting is mandatory for every public issue, since it is like an insurance CS (OS) 2156/2012 Page 20 of 60 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:28.04.2022 17:28:03 from under-subscription. Reliance is placed on Naini Gopal Lahiri v. State of Uttar Pradesh [(1965) 35 Comp Cas 39 (SC)] to argue that unless and until the underwriting contract is executed, public issue cannot be proceeded with. Reliance is also placed on Pioneer Co. v. Kaithal Cotton & General Mills Ltd. [(1970) 40 Comp Cas 562 (P&H), to submit that an underwriting agreement is not just a guarantee, but is itself an application for allotment of shares, which are underwritten.
37. The second proposition canvassed by the Plaintiff is that as per SEBI's Rules and Regulations governing the aspect of minimum subscription, once 90% of the issue is subscribed, the issue is to be closed. It is only if the Company does not receive 90% of the amount within 60 days from the date of closure of subscription list, that the company has to refund the entire amount to the underwriters and the same would be without prejudice to the claims of the company against the underwriters. In the present case, on 22 nd April, 1995 the refund was made to all the underwriters without prejudice to the company's rights to raise a dispute and to claim damages. Insofar as the provisions of the Companies Act, 1956 are concerned, reliance is placed on Section 69(4) of the Act to argue that the said provision requires subscribers to be fully safeguarded, by keeping all monies received from applications for shares in a separate bank account. The said amount cannot be used by the Company in any manner and can only be utilized for the purpose of refunding the applicants' subscription amounts. In fact, if there is any delay in the said refund, interest is also liable to be paid.
38. A third proposition, which is assailed is that allotment of shares is not a direct step, immediately upon the subscription. There are three stages i.e. creation of the shares, issue of the shares and allotment of shares. It is only CS (OS) 2156/2012 Page 21 of 60 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:28.04.2022 17:28:03 upon the final allotment being made that the underwriters' obligation is discharged. It is submitted that the letter dated 6th March, 1995, which is not admitted by the Plaintiff, wrongly uses the word 'allotment', whereas in fact at that stage, the allotment was yet to take place. As per the judgment in Morgan Stanley v. Kartick Das (1994) 2 CTJ 385 (SC) (CP), the Supreme Court of India has clearly held that shares come into existence only when the allotment takes place.
39. The fourth proposition, which is canvassed, is that the closure of the issue being mandated upon 90% subscription, the underwriters' argument that the issue ought to have been kept open for 10 days is completely contrary to the rules. Reliance is placed on Bharat's Compendium of SEBI Capital Issues & Listing, 3rd Edition by Dr. K.R. Chandratre to argue that it is only if the issue is under-subscribed, that the subscription should be left open for the entire period. As per the schedule, the earliest closing date was 18th February, 1995. Thus, closing of the issue after 90% subscription on 18 th February, 1995 was as per prescribed and agreed schedule.
40. Mr. Sachdeva relied heavily upon a judgment of the Division Bench of this Court in MS Shoes East Ltd. v. R. K. Singh and Co., RFA(OS) 83/2008:
MANU/DE/2710/2015, specifically on paragraphs 12 and 22-24. The submission of Mr. Sachdeva was that the underwriters could bring in subscriptions until 60 days of the closure of the issue. He also relies upon the judgment of this Court in MS Shoes East Ltd. v. MRTP & Ors., MANU/DE/0947/2003 wherein, the Division Bench while narrating the facts, records that there was a failure by the underwriters in making payment of the underwriting amounts within 30 days, as a result of which MS Shoes could not collect 90% of the issue amount within 60 days of the closure.CS (OS) 2156/2012 Page 22 of 60 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:28.04.2022 17:28:03
41. Mr. Sachdeva also relies upon the statement dated 22nd June, 1995 of Mr. Hiromony Kundu, the Deputy General Manager of SBI Capital Markets Ltd - which was the first Lead Manager. The said statement of Mr. Kundu shows that the issue was subscribed for over 90%, and hence, the same was closed on the earliest closing date.
42. On a query from the Court, Mr. Sachdeva relied upon various guidelines of SEBI to argue that the period during which the subscription has to be checked is 30 days i.e., if within a period of 30 days the issue is not subscribed, it would devolve upon the underwriters, who have to discharge their consequent obligations. Reliance is placed on the Model Underwriting Agreement, prescribed by SEBI, especially on Clauses 10 to 14. It is his submission that since at the end of the period of 30 days after the date of the closure of the subscription, the issue remained undersubscribed, the obligations of the underwriters were not discharged. Since the obligation of the underwriters was not discharged, the Plaintiff is entitled to claim compensation and damages in terms of the Clause 11(d) of the Model Underwriting Agreement. Under clause 17 of the Underwriting Agreement, the Underwriters had an option of termination, which they could have invoked if the company had breached any clause of the Agreement. However, none of the Underwriters invoked the said clause.
43. Mr. Sachdeva further submitted that the impugned award specifically records in paragraphs 2 and 3, the facts leading up to the closure of the issue and the responsibilities of the underwriters. According to him, the finding of the ld. Arbitrator is that since the public issue was under-subscribed, the underwriters had to make good the loss suffered by the claimant-Company. Reliance is also placed upon paragraphs 6 and 7 of the Award, wherein the CS (OS) 2156/2012 Page 23 of 60 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:28.04.2022 17:28:03 Arbitrator concludes that within 35 days of intimation by the company, the underwriters have to procure subscriptions and if they fail to do so, the Company is free to take measures against the underwriters. Analysis and Discussion on Merits
44. The facts leading up to the public issue have already been captured in the introductory paragraphs hereinabove. In 1995, when the subject public issue was launched, Underwriters were governed by SEBI (Underwriters) Regulations, 1993, under which they were registered. As per the said Regulations, "underwriter" and "underwriting" are defined as "2.(f) 'underwriter' means a person who engages in the business of underwriting of an issue of securities of a body corporate;
(fa) "underwriting" means an agreement with or without conditions to subscribe to the securities of a body corporate when the existing shareholders of such body corporate or the public do not subscribe to the securities offered to them;
45. As per the above Regulations all Underwriters have to be duly registered under these Regulations, in order to conduct their businesses as Underwriters. The SEBI, after taking into notice the relevant criteria under Regulation 6 grants the Certificate of Registration under Regulation 8. Such criteria include necessary infrastructure, office space, equipment, manpower, past experience, no earlier disqualification, capital adequacy (Rs.20 lakhs), reserves, etc. Every underwriting contract has to be a valid agreement. All Underwriters have to abide by the Code of Conduct, as specified in Schedule III of the Regulations. Under Regulation 14, the Underwriting Agreement has to specify the period for which the agreement shall be in force, the allocation of duties and responsibilities between the Underwriter and the client, the CS (OS) 2156/2012 Page 24 of 60 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:28.04.2022 17:28:03 amount of underwriting obligations, the amount of commission or brokerage payable and details of other arrangements. The said Regulation is relevant and is set out below:
"14. Every underwriter shall enter into an agreement referred to in [clause (b) of sub-regulation (1) of regulation 9A] with each body corporate on whose behalf he is acting as underwriter and the said agreement shall, amongst other things, provide for the following, namely :--
(i) the period for which the agreement shall be in force;
[(ia) the allocation of duties and responsibilities between the underwriter and the client;]
(ii) the amount of underwriting obligations;
(iii) the period, within which the underwriter has to subscribe to the issue after being intimated by or on behalf of such body corporate;
(iv) the amount of commission or brokerage payable to the underwriter;
(v) details of arrangements, if any, made by the underwriter for fulfilling the underwriting obligations."
46. As per Regulation 15, when called upon to subscribe for securities pursuant to an agreement under Regulation 9A, the Underwriter has to subscribe to such securities within a period of 45 days of the receipt of such intimation. The said Regulation reads as under:
"15. (1) The underwriter shall not derive any direct or indirect benefit from underwriting the issue other than the commission or brokerage payable under an agreement for underwriting.
(2) The total underwriting obligations under all the agreements referred to in clause (b) of rule 4 shall not exceed twenty times the net worth referred to in regulation 7.
(3) Every underwriter, in the event of being called upon CS (OS) 2156/2012 Page 25 of 60 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:28.04.2022 17:28:03 to subscribe for securities of a body corporate pursuant to an agreement referred to in [clause (b) of sub-
regulation (1) of regulation 9A] shall subscribe to such securities within 45 days of the receipt of such intimation from such body corporate."
47. The Code of Conduct for Underwriters is prescribed in Schedule III, some of the relevant Clauses of which are set out below:
"1. An underwriter shall make all efforts to protect the interests of his clients.
2. An underwriter shall maintain high standards of integrity, dignity and fairness in the conduct of its business.
....
4. An underwriter shall endeavour to ensure all professional dealings are effected in a prompt, efficient and effective manner.
5. An underwriter shall, at all times, render high standards of service, exercise due diligence, ensure proper care and exercise independent professional judgment."
48. In order to appreciate the objections raised against the award, it is necessary to note some of the important clauses in the Underwriting Agreement. In the present case, the Underwriting Agreement was entered into by the Defendant with the Plaintiff on 10th January, 1995. Some of the clauses of the Underwriting Agreement are as under:
"1. We hereby record that we (hereinafter referred to as "the Underwriter")" have agreed to underwrite / procure subscription to 25125 Fully Convertible Debentures of Rs.199/- each for cash at par aggregating to Rs.49,99,000 (Rupees only) (hereinafter referred to as "the underwriting obligation") for the captioned public issue by MS Shoes East Ltd. (hereinafter referred to as "the Company") on the following terms CS (OS) 2156/2012 Page 26 of 60 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:28.04.2022 17:28:03 and conditions.
2. Opening of the Subscription List - The subscription list for the public issue shall open not later than three months from the date of this agreement or such extended period(s) as the Underwriter may agree to in writing. The subscription list shall, unless the issue is fully subscribed, be kept open by the Company for a maximum period of 10 calendar days failing which the Underwriter shall not be bound to discharge the underwriting obligations under this agreement.
xxx xxx xxx
5. Material disclosures after filing of the prospectus - The company agrees that, if after filing of the prospectus with the ROC any additional disclosures are required to be made in the interest of the investors in regard to any matter relevant to the issue, the company shall comply with such requirements as may be stipulated by SEBI or the lead manager and compliance of such requirements shall be binding on the underwriter:
Provided that such disclosures shall not give a right to the underwriter to avoid underwriting obligations unless such subsequent disclosures are certified by SEBI as being material in nature and essential for the contract of underwriting. The question whether or not such subsequent disclosures are material in nature, the decision of SEBI shall be final and binding on both the parties.
xxx xxx xxx
10. Computation of Underwriter's obligation
1. If the issue is undersubscribed, the underwriting obligation, shall be determined in the manner set out hereunder, provided that under no circumstances, the Underwriter's obligation to CS (OS) 2156/2012 Page 27 of 60 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:28.04.2022 17:28:03 subscribe / procure subscription to shares shall exceed the amount mentioned in clause 1 above.
2. The following applications for shares shall be treated protanto in or towards satisfaction of the Underwriter's obligation under this agreement namely -
a) Applications which have been accepted excluding those withdrawn before allotment;
and
b) applications received from the underwriter or any of his sub-underwriters including those applications which bear the stamp of the underwriter or any of his-underwriters.
3. After making adjustments as provided in sub-
clause (2) above, the underwriting obligation of the underwriter and other underwriters shall be subject to following further adjustments.
a) The applications received from the public independently i.e. those applications not covered under sub-clause (2) above, shall be apportioned amongst all the underwriters, where underwriting obligations have not been fully satisfied after adjustments under sub-clause (2) above in proportion to their respective underwriting obligations and to that extent their respective underwriting obligation shall stand reduced.
b) If, after the adjustments made under sub-clause (2) and (3) (a), above, it is found that the shares available for adjustments are in excess of the shares required to be subscribed in fulfilment of the underwriting obligations of one or more individual underwriters, then such excess amount required to meet the underwriting obligations of any underwriter shall be further apportioned amongst such other underwriters, whose underwriting obligations have not been fully discharged, in proportion to their respective underwriting obligations.
CS (OS) 2156/2012 Page 28 of 60 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:28.04.2022 17:28:0311. Procedure for effecting / discharge of underwriting obligations - The underwriting obligations as determined under clause 10 shall be discharged in the manner mentioned below:
a) The company shall within 30 days after the date of closure of subscription list communicate in writing to the underwriters, the total number of shares remaining unsubscribed, the number of shares required to be taken up by the Underwriter or subscription to be procured thereof by the Underwriter.
b) the company shall make available to the underwriter, the manner of computation of underwriting obligation and also furnish a certificate in support such computation from the Company's Auditors.
c) the underwriter on being satisfied about the extent of devolvement of the underwriting obligation, shall immediately and in any case not later than 30 days after receipt of the communication under sub-clause (a) above, make or procure the application to subscribe to the shares and submit the same together with the application moneys to the company.
d) In the event of failure of the underwriters to make the application to subscribe to the shares as required under clause (C) above, the company shall be free to make arrangement(s) with one or more persons to subscribe to such shares without prejudice to the rights of the company to take such measures and proceedings as may be available to it against the underwriter including the right to claim damages for any loss suffered by the company by reason of failure on the part of the underwriter to subscribe to the shares as aforesaid.
xxx xxx xxx CS (OS) 2156/2012 Page 29 of 60 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:28.04.2022 17:28:03
13. Underwriting commission
1. In consideration of the underwriter agreeing to underwrite the shares/debentures as mentioned in clause (1) above, the company shall pay to the underwriter a commission @ 1% on the amount underwritten by them and subscribed by the Public.
In case, of devolvement the Company shall pay to the underwriter a commission at the rate of 2.5% on the issue price of the shares for the amount underwritten and devolving on them.
2. The underwriting commission shall be payable by the company within 15 days from the date of finalisation of allotment and proof of such payment within the specified time should be available with the company. The obligation to pay underwriting commission shall arise only upon the Underwriter fulfilling his underwriting obligation and duly subscribing to the shares, if any, devolved on him.
14. Obligation of the Company
1. The company shall immediately after the closure of the subscription list, take expeditious steps for processing the application and complete the allotment within the time limit prescribed under the Companies Act, 1956 and also comply with other listing requirements.
2. If the company fails to receive 90% of the issue amount including the amount received from the Underwriter's towards devolvements, within 60 days from the date of closure of subscription list, the company shall refund the amount paid by the underwriter in fulfillment of his underwriting obligations. The obligation to refund the moneys shall be without prejudice to the disputes if any in regards to the underwriting obligation of the underwriter. In such event, it will however, be CS (OS) 2156/2012 Page 30 of 60 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:28.04.2022 17:28:03 obligatory for the company to pay the underwriter, underwriting commission payable in terms of clause 13(1) and (2) thereof.
xxx xxx xxx
16. Right of termination under special circumstances- Notwithstanding anything contained herein, the underwriters shall have the option, to be exercised by him, at any time prior to the opening of the issue as notified in the prospectus of terminating this agreement under any or all of the following circumstances -
i) If any of the representations / statements made by the Company to the underwriter and/or in the application forms, negotiations, correspondences, the prospectus or in this letter are or are found to be incorrect.
ii) a complete breakdown or dislocation of business in the major financial markets, affecting the cities of Calcutta, Bombay, Madras, or New Delhi.
iii) declaration of war or occurrence of insurrection, civil commotion or any other serious or sustained financial political or industrial emergency or disturbance affecting the major financial markets of Calcutta, Bombay, Madras or New Delhi.
xxx xxx xxx
20. Reference to arbitration - Any dispute arising out of this agreement between the underwriter and the company shall be referred to the Arbitration Committee constituted by the Regional Stock Exchange in which the shares are to be listed and the decision of the Arbitration Committee shall be final and binding on both the parties."
49. As per the Underwriting Agreement, copies of the prospectus were supplied to all Underwriters, along with the application forms which were to be subscribed by the Underwriters, in the eventuality of the issue not being CS (OS) 2156/2012 Page 31 of 60 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:28.04.2022 17:28:03 fully subscribed. The Underwriters thus had complete knowledge of the factual position relating to the Plaintiff as also the various obligations and rights as set out in the prospectus. As per the Underwriting Agreement, the public issue was to open within three months from the date of the Agreement. The issue, unless fully subscribed, was to be kept open for a maximum period of ten calendar days. It is only if the issue remained undersubscribed that the underwriting obligation was to be triggered as per Clause 10 of the Underwriting Agreement. However, under Clause 11 of the Agreement, the manner in which the Underwriters would be discharged of their obligations was clearly prescribed. As per Clause 11, the total number of shares which were unsubscribed was to be communicated to the Underwriter within 30 days of the closure of public issue subscription. On the basis of the unsubscribed shares, the shares that were to be procured by the Underwriter were to be pro- rata distributed among all the Underwriters. The manner in which the computation of the Underwriters' obligation was to take place was to be furnished by the auditors of the company, who had to issue notices to the Underwriters. The said notice, which is to be issued within 30 days of closure, is referred to as the `devolvement notice' which sets out the responsibility that devolves upon each of the Underwriters. Upon receipt of such a notice, not later than 30 days, the Underwriter has the obligation to subscribe to the shares and submit the same along with the application money to the company. As per Clause 11(d) of the Agreement, if the Underwriter does not make such an application, the company would have the right to claim damages for any loss suffered due to such failure. Furthermore, if 90% of the issue is not subscribed, even after receiving the Underwriters' application money, then the company is to refund the amount to the respective Underwriters as per CS (OS) 2156/2012 Page 32 of 60 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:28.04.2022 17:28:03 Clause 14(2) of the Agreement. If as per the Underwriter, any of the representations or statements made by the company either in the application forms, negotiation clause, prospectus agreement or any other documents are found to be incorrect, the Underwriter has the right to terminate the agreement itself.
50. On 17th February, 1995, the Registrar of the subject Public Issue communicated to the Lead Manager that on the basis of figures communicated, the issue has been subscribed for more than 90%. Accordingly, the company closed the public issue on 18 th February, 1995, which was previously declared as the `earliest closing date'. This date was fully within the knowledge of the Underwriters, as the said date was contained in the prospectus.
51. However, subsequently, for whatever reasons, SEBI directed the company to give the option to each of the subscribers to withdraw their applications. The reasons why SEBI issued such directions are not within the scope of the present proceedings. Suffice to say that a large number of subscribers withdrew their applications upon receiving notices from the company, in compliance with SEBI's directions. Criminal investigations are stated to have been launched against the promoters of the Plaintiff. However, it is not disputed that the case which was registered against the promoter of the Plaintiff-Company by CBI, was eventually closed.
52. It is relevant to note that even though SEBI directed the Company to give its investors the option to withdraw, it did not direct discharge of the Underwriters' obligations in relation to the public issue.
53. Thus, upon the withdrawal of the applications by the subscribers, devolvement notices were issued on 15th March, 1995 by the Plaintiff to the CS (OS) 2156/2012 Page 33 of 60 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:28.04.2022 17:28:03 Underwriters. In these notices, the Underwriters were informed that the issue has been undersubscribed and the Underwriters were called upon to procure the applications to subscribe to their shares of the FCDs and submit the application along with the amounts in terms of the Underwriting Agreement. The said devolvement notices were also issued to the Underwriters within the 30 days as prescribed i.e., on 15th March, 1995.
54. The factum of the devolvement notice having been issued is not disputed by the Defendant. It is also not the case of the Defendant that it terminated the agreement due to any incorrect information which was referred to it as per the prospectus or other related documents. No document has been placed on record to show that upon receiving the devolvement notice, the Defendant refuted the claim of the Plaintiff. The only submission canvassed on behalf of the Defendant is that since the issue was closed within four days after being launched and it was more than 90% subscribed, the obligation of the Underwriter was automatically discharged under Clause 2 of the Underwriting Agreement.
55. In order to answer whether the obligation of the Defendant-Underwriter stood discharged, the scheme of the Underwriting Agreement is relevant. It is well-settled that an Underwriting Agreement is in the nature of an insurance contract wherein the Underwriter performs the role of an entity providing insurance to the public issue i.e., if the issue fails for any reason, the Underwriter is bound to subscribe to the FCDs/shares. The nature of the Underwriting Agreement is clearly set out in the aforementioned Regulations which defines underwriting as extracted above. As per the said definition, if the public does not subscribe to the securities offered to them, the Underwriter has to subscribe to the same. In Naini Gopal Lahiri and Ors. v. State of Uttar CS (OS) 2156/2012 Page 34 of 60 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:28.04.2022 17:28:03 Pradesh [1965] 35 CompCas 30 (SC), the Supreme Court, while considering the nature of an underwriting agreement observes:
"..........An underwriter is a person who agrees with the company in consideration of a commission payable to him, that if all or a particular number of the company's shares are not taken up by the public, he will make up the deficiency and make up the total number of shares underwritten by him. Underwriting is in the nature of an insurance against the possibility of inadequate subscription."
56. As per Clause 2 of the Underwriting Agreement, the issue had to be kept open for a maximum period of ten calendar days. However, the Underwriters were well aware that the ten-day period is only the maximum period and that the minimum period is as stated in the prospectus till the earliest closing date which in this case was 18th February, 1995. It cannot, therefore, be said that the Plaintiff was to blame for not keeping the public issue open for the entire period of ten days. It was clearly the understanding of all the parties concerned that the issue was already subscribed by the earliest closing date as per the communication of the Lead Manager.
57. Even considering that the issue became under-subscribed later due to various allegations and the issuance of the notices to the subscribers, pursuant to the directions of SEBI, even then the under subscription of the issue took place within the 30-day period as prescribed under Clause 11A of the Underwriting Agreement. A reading of Clause 2 along with Clause 11 of the Agreement, makes it clear that the underwriters' obligations would not stand discharged until the 30-day period from the date of closure of subscription list is communicated.
CS (OS) 2156/2012 Page 35 of 60 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:28.04.2022 17:28:0358. For ease of reference, the process of subscription to public issue and until the issuance of the FCDs is illustrated as under:
Opening of public issue Earliest date of closing Final date of closing Receipt of all the applications and the amounts from the subscribers Closure of subscription list Communication to the Underwriters as to whether the issue is subscribed or unsubscribed Subscription by the Underwriters 90% of the issue amount received 90% of the issue amount not received Allotment Refunds
59. The above flow chart makes it clear that it is only after the closure of the subscription list that the company has to communicate to the Underwriters within a period of 30 days, as to whether any liability has devolved upon the Underwriters and if the obligations of the Underwriters are to be discharged or not. The said letters have to be accompanied with the auditor's certificate CS (OS) 2156/2012 Page 36 of 60 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:28.04.2022 17:28:03 showing the computation. After receiving the said letters, the Underwriters have to take the necessary steps to subscribe within 30 days.
60. Thus, as per the Underwriting Agreement, it is clear that the obligations of the Underwriters are not discharged simply upon the issue being fully subscribed in the first instance. Various steps have to be followed through to determine as to whether the issue is fully subscribed or not. In this case, though the impression at the initial stage when the public issue was closed was that the issue was fully subscribed; when the subscribers were given the option to withdraw, as per the directions of SEBI, a large number of them withdrew their applications. Thus, the issue remained unsubscribed.
61. It is in order to cater to such kind of situations and for reducing the various risks involved in a public issue, that Underwriting Agreements are entered into. Underwriters who are in the business of underwriting are fully aware of the various steps that are to be completed before the Underwriters are finally discharged of their obligations.
62. In any Underwriting Agreement, either of the following has to happen in order for the Underwriter's obligations to be discharged:
a) Closure of subscription list and the issue being fully subscribed with the entire amounts being received from the subscribers;
b) Partial subscription by the public and partial subscription devolving upon the Underwriters, which is effected;
c) 90% of the issue remaining unsubscribed even after the devolvement upon the Underwriters, then all subscription amounts received have to be refunded under Clause 14(2) of the Agreement.
63. Unless and until any of the above events occurs, the Underwriters' obligations cannot be held as having been discharged. The stand of the CS (OS) 2156/2012 Page 37 of 60 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:28.04.2022 17:28:03 Defendant that the Underwriter's obligation would be discharged upon the issue being initially closed on the earliest closing date i.e., 18th February, 1995 is contrary to the scheme of the Underwriting Agreement. The question whether the issue remains undersubscribed or not is to be determined after the closure of the subscription list and not before that. This is because a 30 days' window has been provided for the subscribers to send their applications duly filled in along with the application money, which is to be kept with the Lead Manager. It is only once the application monies and the applications are received that the subscription list is generated and finally closed. After the subscription list is closed, if no communication is received by the Underwriter within 30 days, then the obligation of the Underwriter would stand discharged and not before that. Thus, the stand of the Defendant is contrary to the Underwriting Agreement itself.
64. The next question is whether this has been finally considered by the ld. Arbitrator or not. The ld. Arbitrator in the present case has passed awards in respect of a large number of Respondents. The ld. Arbitrator in paragraphs 17 and 20-22 of the impugned award observed as under:
"17. The claimant had proved the contract of underwriting and the default or breach on the part of the respondent. The respondent as well as the other underwriters failed to perform their part of the contract by not paying for the said FCDs that devolved on them. This led to sale of FCDs falling below 90% of the issue. According to instructions of the SEBI (exhibit PW1/60) the claimant had to refund all the application monies received from the subscribers. The registrar of the issue MAS accordingly refunded the money received to all those who had actually subscribed. In other words the issue failed.
xxx xxx xxx CS (OS) 2156/2012 Page 38 of 60 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:28.04.2022 17:28:03
20. The claimant claims that the amount of damages for breach stipulated in the contract is the total amount underwritten as if it was the liquidated damages. In fact the contract says that the company would be entitled to claim damages suffered by the company by reasons of failure on the part of the underwriter to subscribe to the debentures as aforesaid without mentioning any liquidated amount.
21. The claimant submits that the claimant is entitled to the full amount underwritten i.e. value of 25121 FCDs totalling to Rs. 49,99,000/-. Learned Amicus Curiae concludes that this cannot be granted as this will lead to an absurd result of benefitting the claimant by awarding the entire amount of the issue without having to issue the corresponding shares. I am not able to agree either with the claimant or with the learned amicus. This is not a suit for specific performance of a contract where the parties have to fulfil their mutual obligations. Had the claimant sued for a specific performance, it would have been required to handover the requisite number of FCDs. The claimant has asked for damages. The damages may or may not be equal to the value of FCDs undertaken to be sold in the market by the underwriters. In fact the standard form for the underwriting agreement has a clause saying that the damages payable by an underwriter in case of breach could be liquidated at a multiple of the value of the FCDs undertaken to be sold or applications for them obtained.
22. Nor can I accept the claimant's proposition since the respondent is not in absolute breach of the agreement. They are not entirely failed to act on the contract. They have actually sold some FCDs but not the entire number stipulated. As per the notice issued by the claimant on the instructions of the Registrar, the respondent had failed to secure subscriptions for 19549 FCDs. The liability of the respondent is thus limited to 19549 FCDs. True, the issue having failed, all the subscriptions for all the FCDs had to be refunded. All the FCDs for which CS (OS) 2156/2012 Page 39 of 60 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:28.04.2022 17:28:03 the respondent procured subscriptions minus those which were withdrawn could be counted towards fulfilment of its obligations. However, the respondent is not obliged to take those FCDs the subscriptions for which had to be refunded on account of failure of the issue. The contract makes no provision for liquidated damages against the respondents/underwriters in the event of failure of the issue."
65. From a perusal of the paragraphs of the Award extracted above, it is clear that though there is no detailed discussion of each of the clauses of the Underwriting Agreement, broadly the rationale and the reasoning of the ld. Arbitrator is that the Underwriters did not pay for all the FCDs that devolved upon them. The ld. Arbitrator noticed that as per SEBI's instructions, the Plaintiff had to refund the application monies received from the subscribers. The ld. Arbitrator also noticed that in terms of the contract, the Plaintiff would be entitled to claim damages for the loss suffered which is clearly provided for in Clause 11(d) of the Agreement. The ld. Arbitrator further notes that no provision for liquidated damages has been made in the Agreement. Thus, it cannot be said that the ld. Arbitrator failed to decide the issue as to whether the Underwriters' obligations were discharged or not.
66. Enormous emphasis has been laid on the fact that the ld. Arbitrator did not discuss the letter dated 6th March, 1995 and the effect thereof. This letter dated 6th March, 1995 is subject of vehement contest between the parties. Firstly, it is the Plaintiff's case that this letter was never produced before the ld. Arbitrator, though the Underwriters place enormous reliance on the same. The said letter allegedly issued by SEBI to the Lead Manager has been filed in these proceedings. The language of the said letter reads as under:
CS (OS) 2156/2012 Page 40 of 60 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:28.04.2022 17:28:03"Securities and Exchange Board of India Ref: IMID/; XX/95 March 6, 1995 The General Manager SBI Capital Markets Limited New Delhi, Sir, RE: PUBLIC ISSUE OF M.S. SHOES EAST LIMITED Please refer to your fax message dated February 20, 1995 and your subsequent discussion at SEBI. We are herewith sending a draft of the approved letter to be issued by M.S. Shoes East Limited along with the letter of allotment. Please ensure that the letter ensure that the letter is issued in the form in which it has been approved by us without modification of any kind and also that they are actually despatched to the successful applicants along with the allotment letter. You had indicated that the issuer company has agreed to do so. The person/agency to whom the letter requesting refund should be addressed, must be specifically indicated in the letter. Lead Manager should also ensure that arrangements are made for immediate refund of monies to those who opt to do so. We would like to add that SEBI reserves to itself the right to take appropriate action against the issuer company and the lead manager for their lapses in this regard.
Please arrange to acknowledge receipt of this letter and also keep us informed of the action taken by the Company.
(USHA NARAYANAN) DIVISION CHIEF"
67. It is relevant to notice that one of the issues framed by the ld. Arbitrator vide order dated 6th December, 2008 was as under:
CS (OS) 2156/2012 Page 41 of 60 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:28.04.2022 17:28:03"Did SEBI, vide its letter dated 6th March, 1995, addressed to M/s SBI Capital Markets Limited, one of the Lead Managers to the issue, direct that the investors/subscribers to the issue be allowed to withdraw their applications voluntarily on individual basis? If so, to what effect?"
68. Thus, clearly the letter dated 6th March, 1995 was within the knowledge of the ld. Arbitrator, even though it does not find a mention in the Award. The purport of the 6th March, 1995 letter is that the Plaintiff was to write to subscribers giving them the option to withdraw their subscription. The subscribers were in fact given the option to withdraw, which led to the issue becoming under-subscribed. The fact that the Plaintiff actually wrote to the subscribers and gave them an option to withdraw is not disputed. The directions given by SEBI in the letter dated 6th March 1995, are also clearly reaffirmed by the Lead Manager in its letter 21st April, 1995 which is exhibit number PW-1/60.
69. The said letter (Fax Message) dated 21st April 1995 reads as under:
"No. Date
CFO/95 April 21, 1995
FAX MESSAGE
FOR MR. PAVAN SACHDEVA, CMD, MS SHOES
EAST LTD., NEW DELHI
FROM MR. H. KUNDU, DOM, SBICAPS, NEW DELHI
Reg: MS Shoes East Ltd. - Public Issue of FCDs
With reference to the captioned issue, we forward herewith for your information and necessary action, copy of letter No. PMD/PVK/95 dated April 21, 1995 received from SEBI stating inter alia that as the Company has failed to receive 90% of the minimum subscription amount within 60 days of the closure of the CS (OS) 2156/2012 Page 42 of 60 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:28.04.2022 17:28:03 issue, as mentioned in the prospectus, it has become incumbent upon the Company to refund the entire amount forthwith to all the applicants.
Kindly ensure compliance of the instructions of SEBI contained in the aforesaid letter.
Deputy General Manager"
70. This letter of the Lead Manager was on record of the ld. Arbitrator which confirms two facts -
a) That SEBI had informed the Lead Manager that the Plaintiff -Company had failed to receive 90% of the minimum subscription amount;
b) That the entire amount was to be refunded forthwith to all the Applicants.
71. Post the closure of the public issue on the ground that it was more than 90% subscribed, the above situation arose because SEBI had directed the Plaintiff to give an option to subscribers to withdraw if they so choose. Upon the option being given by the Plaintiff, a large number of subscribers in fact withdrew their subscriptions, which then led to the Lead Manager to issue the above letter. The entire claim of the Plaintiff is based on the fact that since the issue was not subscribed, the Underwriters are liable to pay damages. Thus, denying the letter of SEBI dated 6th March 1995 would be a self-contradictory stance of the Plaintiff.
72. The ld. Arbitrator, instead of referring to the letter dated 6th March, 1995, which was a disputed letter, has referred to the letter of the Lead Manager dated 21st April, 1995 in arriving at her conclusion. The letter dated 21st April 1995 was a consequence of directions issued by SEBI vide letter CS (OS) 2156/2012 Page 43 of 60 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:28.04.2022 17:28:03 dated 6th March 1995. The purport and intent of both the letters i.e., the letter of SEBI and letter of Lead Manager being identical, the question whether SEBI's letter was considered by the ld. Arbitrator or not would become an academic issue, as it was well within the knowledge of the ld. Arbitrator that SEBI had issued directions which were complied with by the Plaintiff.
73. The Underwriters cannot be seen to argue that the correct letter was not considered by the ld. Arbitrator as they did not make any submissions before the ld. Arbitrator and it is also not clear whether the said letter was even filed before the ld. Arbitrator or not. The ld. Arbitrator having considered the letter dated 21st April, 1995 of the Lead Manager, this Court cannot conclude that the ld. Arbitrator did not consider the correct letter in the overall context.
74. An argument has also been made by the Defendant that the Underwriting Agreement was vitiated by fraud. In order to support this submission, press clippings are relied upon to show that one of the promoters of the Plaintiff was, in fact, arrested. However, an allegation of fraud cannot be raised in a sketchy manner. Proper pleadings of fraud ought to exist which, in effect, make out a case of a criminal offence. Recently, the Supreme Court in Union of India & Anr. v. M/S K.C. Sharma & Co. & Ors [Civil Appeal No. 9049-9053 of 2011, judgment dated August 14, 2020]. has held as under:
"It is fairly well settled that fraud has to be pleaded and proved. More so, when a judgment and decree passed earlier by the competent court is questioned, it is necessary to plead alleged fraud by necessary particulars and same has to be proved by cogent evidence. There cannot be any inference contrary to record. As the evidence on record discloses that fraud, as pleaded, was not established, in absence of any necessary pleading giving particulars of fraud, we are CS (OS) 2156/2012 Page 44 of 60 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:28.04.2022 17:28:03 of the view that no case is made out to interfere with the well reasoned judgment of the High Court."
75. Thus, allegations of fraud would require the parties to specifically plead and then lead evidence before the ld. Arbitrator, which has admittedly not happened in the present case. Allegations of fraud also go to the root of the matter on whether the dispute is arbitrable. However, it has been well- settled by the Supreme Court in its judgment of Ayyasamy v. A. Paramasivam (2016) 10 SCC 386 that-
"the mere allegation of fraud simplicitor may not be a ground to nullify the effect of arbitration agreement between the parties. It is only in those cases where the Court, while dealing with Section 8 of the Act (1996 Act), finds that there are very serious allegations of fraud which make a virtual case of criminal offence or where allegations of fraud are so complicated that it becomes absolutely essential that such complex issues can be decided only by civil court on the appreciation of the voluminous evidence that needs to be produced, the Court can sidetrack the agreement by dismissing application under Section 8 and proceed with the suit on merits."
76. The allegations in the present case were not of such a nature which involve or require a complex investigation. Moreover, the Plaintiff has not been held guilty of any criminal offence. The Defendants have failed to make out a case for non-arbitrability of the disputes.
77. Similar awards, as are under challenge in the present proceedings, have been passed by the ld. Arbitrator in a large number of cases. Such awards have also been satisfied or settled before this Court in various proceedings and no allegation of fraud has been made in the arbitral proceedings or before the CS (OS) 2156/2012 Page 45 of 60 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:28.04.2022 17:28:03 Court. The allegations raised by the Defendants are not tenable and would not constitute valid grounds for remand of the award under Section 16 of the Act.
78. It is also pertinent to note that as per the Underwriting Agreement, the Defendant had the option of terminating the Agreement under Clause 14, if any of the facts disclosed by the Company in the Prospectus or related documents were found to be incorrect. However, despite receiving the devolvement notice, termination was not resorted to. Moreover, the Defendant did not even reply to the devolvement notice. The Defendant also chose not to appear before the ld. Arbitrator after a certain stage and contest the matter, despite being aware of the proceedings.
79. On the question of remitting the Award back for reconsideration, Section 16 of the Arbitration Act must be considered, which reads as under:
"16. Power to Remit Award:
(1) The Court may from time to time remit the award or any matter referred to arbitration to the arbitrators or umpire for reconsideration upon such terms as it thinks fit-
(a) where the award has left undetermined any of the matters referred to arbitration, or where it determines any matter not referred to arbitration and such matter cannot be separated without affecting the determination of the matters referred; or
(b) where the award is so indefinite as to be incapable of execution; or
(c) where an objection to the legality of the award is apparent upon the face of it, (2) Where an award is remitted under sub-section (1) the Court shall fix the time within which the arbitrator or umpire shall submit his decision to the Court: Provided that any time so fixed may be extended by subsequent order of the Court. (3) An award remitted under sub-section (1) shall become void on the failure of the arbitrator or umpire to reconsider it and submit his decision within the time fixed.CS (OS) 2156/2012 Page 46 of 60 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:28.04.2022 17:28:03
80. The main grounds on which the Defendant has invoked Section 16 are that the discharge of the underwriters' liability under the Underwriting Agreement has not been discussed in detail by the Ld. Arbitrator and that illegality is apparent on the face of the award.
81. Insofar as the objection as to non-consideration of the obligations of the underwriters are concerned, the same has already been discussed above. The settled legal position under Section 16 is that if a specific question is referred to the Arbitrator, Courts would not usually interfere unless and until it is found that the Arbitrator has acted illegally in reaching the decision or if the decision is based on inadmissible evidence or principles of construction of law that cannot be countenanced. In Seth Thawardas Pherumal v. Union of India AIR 1995 SC 468, , the Supreme Court while dealing with Section 16 of the Act held as under :
"11. In India this question is governed by Section 16(1)(c) of the Arbitration Act of 1940 which empowers a Court to remit an award for reconsideration "where an objection to the legality of the award is apparent upon the face of it". This covers cases in which an error of law appears on the face of the ward. But in determining what such an error is, a distinction must be drawn between cases in which a question of law is specifically referred and those in which a decision on a question of law is incidentally material (however necessary) in order to decide the question actually referred. If a question of law is specifically referred and it is evident that the parties desire to have a decision from the arbitrator about that rather than one from the Courts, then the Courts will not interfere, though even there, there is authority for the view that the Courts will interfere if it is apparent that the arbitrator has acted illegally in reaching his decision, that is to say, if he has CS (OS) 2156/2012 Page 47 of 60 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:28.04.2022 17:28:03 decided on inadmissible evidence or on principles of construction that the law does not countenance or something of that nature. See the speech of Viscount Cave in Kelantan Government v. Duff Development Co. at p. 409. But that is not a matter which arises in this case."
82. Again, in Raipur Development Authority & Ors. v. Chokhamal Contractors & Ors (1989) 2 SCC 721., the position was settled by the Supreme Court that the power under Section 16 of the Arbitration Act cannot be exercised merely because an award does not contain reasons or on similar such grounds. The observations of the Supreme Court are as under:
"19. It is now well-settled that an award can neither be remitted nor set aside merely on the ground that it does not contain reasons in support of the conclusion or decisions reached in it except where the arbitration agreement or the deed of submission requires him to give reasons. The arbitrator or umpire is under no obligation to give reasons in support of the decision reached by him unless under the arbitration agreement or in the deed of submission he is required to give such reasons and if the arbitrator or umpire chooses to give reasons in support of his decision it is open to the Court to set aside the award if it finds that an error of law has been committed by the arbitrator or umpire on the face of the record on going through such reasons. The arbitrator or umpire shall have to give reasons also where the court has directed in any order such as the one made under Section 20 or Section 21 or Section 34 of the Act that reasons should be given or where the statute which governs an arbitration requires him to do so."
83. A Constitution Bench of the Supreme Court in Goa, Daman & Diu Housing Board v. Ramakant V.P. Darvotkar [AIR 1991 SC 2089] observed in the context of Section 16 of the Arbitration Act as under:
CS (OS) 2156/2012 Page 48 of 60 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:28.04.2022 17:28:03"11. Before considering the question whether the directions made by the High Court in remitting the award to the Arbitrator for giving reasons do fall within the purview of Section 16 of the Arbitration Act, 1940, it is appropriate to set but the relevant provisions of Section 16(1):
Section 16(1): The Court may from time to time remit the award or any matter referred to arbitration to the arbitrators or umpire for reconsideration upon such terms as it thinks fit--
(a) where the award has left undetermined any of the matters referred to arbitration, or where it determines any matter not referred to arbitration and such matter cannot be separated without affecting the determination of matters referred; or
(b) where the award is so indefinite as to be incapable of execution; or
(c) where an objection to the legality of the award is apparent upon the face of it.
12. Section 16 empowers the Court to remit the award to the Arbitrator for reconsideration only in three cases specified therein. Clause (c) of Section 16(1) provides that the award shall be remitted to the Arbitrator by the Court where an objection to the legality of the award is apparent on the face of it. Of course, the High Court has come to a finding that the Arbitrator was guilty of misconduct for his failure to give reasons as required. There is, however, nothing to show that the Arbitrator misconducted himself or the proceedings in any other manner nor there is anything to show that the awards have been improperly procured. There is no allegation, far less, any finding, that the Arbitrator was biased or unfair or he has not heard both the parties or he has not fairly considered the submissions of the parties in making the awards in CS (OS) 2156/2012 Page 49 of 60 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:28.04.2022 17:28:03 question. In our opinion, it is evident from the four awards made by the Arbitrator that the Arbitrator has considered all the specific issues raised by the parties in the arbitration proceedings and came to his finding after giving cogent reasons. The above awards cannot under any circumstances be considered to be made by the Arbitrator without recording any reasons for the same. Therefore, in such circumstances, it is not proper to hold that the Arbitrator has misconducted himself or in the proceedings in the matter of giving the awards."
84. Following the above legal position, it is clear that the grounds raised by the Defendant for remitting of the Award under Section 16 of the Arbitration Act are not made out. The ld. Arbitrator has copiously conducted the proceedings and has passed individual awards in each of the cases. There are no allegations of bias or unfairness made against the Ld. Arbitrator and broadly all the submissions have been considered by her.
85. Apart from the above objections relating to service and liability of the underwriters on merits, none of the remaining objections have been seriously pressed before this Court. In any event, the execution of the underwriting agreement is not in dispute. The clauses of the agreement are being relied upon by the Defendant. The conduct of the Defendant in avoiding service and thereafter not appearing in the arbitral proceedings, clearly shows that all along, the intention was merely to delay and not to acknowledge liability. In light of the above, the grounds raised by the Defendant for seeking remitting of the award back to the Ld. Arbitrator for reconsideration are not sustainable. The only outstanding issue would be the question of damages and the interest which has been awarded.
CS (OS) 2156/2012 Page 50 of 60 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:28.04.2022 17:28:03Computation of Damages and Interest in the Award
86. On the question of computation of the damages and interest awarded by the Ld. Arbitrator, Mr. Sachdeva submitted that the said issue falls within the domain of the Arbitrator and the Court cannot interfere in the same. The judgment of the Hon'ble Supreme Court in Arosan Enterprises Ltd. v. Union of India (UOI) & Ors. [AIR 1999 SC 3804] was relied upon.
87. It is submitted that the calculation of the total damages, which were awarded, can be easily explained by the manner in which the ld. Arbitrator has divided the total FCDs into 'subscribed' and 'under-subscribed' FCDs. The ld. Arbitrator has, after considering the various amounts, merely awarded Rs.15.85 crores, and in respect of the remaining amount of FCDs, the disputes already stand settled with other Underwriters.
88. It was further submitted that losses were fully established by the Plaintiff before the Ld. Arbitrator by filing detailed affidavits of evidence and also by giving all the relevant documents in respect of the Hotel project and Yarn project that the Plaintiff was to undertake had the issue succeeded. It is submitted that though the claim of the Plaintiff was much higher, the Award is only limited to the Hotel project and expenses related to publication of the issue. Paragraphs 8 and 9 of the Award clearly set out the details of the various exhibits and the expenses incurred by the Company for the purpose of the public issue. It is submitted that it is evident from the impugned award that the ld. Arbitrator has clearly applied her mind as to how damages ought to be computed.
89. Insofar as the award of interest is concerned, Mr. Sachdeva relied upon various judgments to argue that the ld. Arbitrator is entitled to award both interest future as well as pendente lite in view of Section 29 of the Arbitration CS (OS) 2156/2012 Page 51 of 60 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:28.04.2022 17:28:03 Act, 1940. He finally urges that in view of the decision in Hindustan Prefab Ltd. v. Union of India [(1987) 2 ArbiLR 123 (127)] the Court would have no jurisdiction to interfere, even if interest was wrongly awarded. Mr. Sachdeva also relied upon the Ex.PW-1/72 to argue that in view of the loans which were taken by the Company where 18% interest was being charged, the Award of the ld. Arbitrator is sustainable, inasmuch as the 18% interest was being paid by the Company itself.
90. On the other hand, the ld. counsels for the Defendant submit that the manner in which damages have been calculated by the Ld. Arbitrator, is contrary to the settled legal position. It is submitted that the Ld. Arbitrator has failed to consider the fact that the underwriters were not responsible for any damages or compensation after they stood discharged under the agreement. It is submitted that under Sections 73 and 74 of the Indian Contract Act, 1872, actual loss had to be established by the claimant. It is further pointed out that the Ld. Arbitrator makes a categorical finding in the impugned award that the claimant-Company had not quantified the losses suffered. Accordingly, it is submitted that since losses were not quantified and/or proved by the Plaintiff, the Ld. Arbitrator could not have arrived at the figure with a conjectural calculation for awarding damages in favour of the Company. Ld. counsel urges that in the absence of any evidence, as required under Sections 73 & 74, even the damages could not have been awarded. Reliance is placed on Kailash Nath Associates v. Delhi Development Authority & Anr. (2015) 4 SCC 136 to argue that where it is possible to prove actual damages/losses such proof cannot be dispensed with by the Ld. Arbitrator. It is further submitted that under Section 29 of the 1940 Act, interest can be awarded only from the date of decree and pre-suit interest cannot be awarded. It is thus put forth that the CS (OS) 2156/2012 Page 52 of 60 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:28.04.2022 17:28:03 Ld. Arbitrator has, clearly, erred in awarding not just interest pendente lite but also prior to the filing of the claim petition i.e. 2nd May, 1995, which according to ld. counsel is completely contrary to the Act.
91. On the issue of damages, a perusal of the impugned award shows that the ld. Arbitrator has considered the claims of the Plaintiff under Sections 73 and 74 of the Indian Contract Act, 1872. The Ld. Arbitrator rightly observed that since the contract made no provision for liquidated damages against the respondents/underwriters in the event of failure of the issue, the tribunal had to assess the 'reasonable damages/compensation'. For the purpose of computing damages, the following factors have been considered by the Ld. Arbitrator:
a) Forfeiture of the Plaintiff's Hotel project by HUDCO owing to the failure of the public issue - Rs.68.68 crores;
b) Similar forfeiture by DDA - Rs.3.9 crores;
c) Total expenses in floating the public issue minus the sum forfeited -
Rs. 81.20 crores (including bills for issuing prospectus @Rs. 1.6 crores; bills for conferences @Rs. 0.23 crores and bills for advertisements @Rs.6.58 crores)
92. The fact that the Plaintiff was to launch its Hotel project and had already got land allotted for the said purpose, was mentioned in the Prospectus for the public issue itself, which was an admitted document among the parties. The fact that amounts were forfeited by HUDCO and DDA was also not in dispute. The Ld. Arbitrator also observed that the cost of the public issue was available on record, as were the bills for issuing prospectus, bills for conferences, and bills for advertisements approved by the Lead Managers. Thus, contrary to what has been submitted by the Defendants, it cannot be CS (OS) 2156/2012 Page 53 of 60 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:28.04.2022 17:28:03 said that actual loss was not proved by the Plaintiff/Claimant, even if such loss was not quantified. The Ld. Arbitrator notes in paragraph 26 of the impugned award that the Claimant may not have brought on record various other bills and expenses as its case was based on the assumption of liquidated damages. Therefore, the Ld. Arbitrator herself proceeds to assess 'reasonable damages', based on the factors enumerated above.
93. The total loss quantified by the Ld. Arbitrator in paragraph 26 of the Award was proportionately distributed over the deficit procurement of shares viz 1,06,42,000 which amount came to Rs. 76.30/- per defaulting share approximately. However, the Ld. Arbitrator assessed reasonable damages at Rs. 80/- per share on the ground that the Claimant's actual damages would have been higher. Thus, the total loss was pro-rata apportioned between the various Underwriters on the basis of the Underwriting Agreements and the subscriptions declared thereunder. In the present case of Dwarkadas Harinayan Maheshwari, as per the Underwriting Agreement, the number of shares subscribed were 25,121 FCDs/shares. Out of these, presumably Shakti & Co. subscribed to some of the shares i.e., around 5,572 FCDs/shares. Thus, the final devolvement on the Defendant was 19,549 FCDs/shares. By fixing the amount of compensation as Rs.80 per FCD/share, the Ld. Arbitrator calculated damages as Rs.15,63,920/- along with the interest.
94. Upon conclusion of submissions, both parties have submitted that disputes with a large number of the underwriters had been settled by the Plaintiff, at much less the amount than what was claimed. The Plaintiff was accordingly directed to place on record charts showing the amounts which were recovered during settlements with various Underwriters. A perusal of the same shows that during the course of arbitral proceedings, the Plaintiff CS (OS) 2156/2012 Page 54 of 60 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:28.04.2022 17:28:03 settled with 66 parties against whom claims were awarded. The Plaintiff further settled with 26 Underwriters during the course of pendency of petitions for pronouncement of judgment / objections.
95. A perusal of the various settlements already entered into shows that the Plaintiff has settled with various underwriters from arbitral proceedings for varying percentages. In some cases, it is at 10% of the awarded amount and in other cases, it is 20% to 25% of the awarded amount. Though such settlements have been entered into with the mutual consent of parties, since the entire dispute has been adjudicated on the basis of obligations of Underwriters and damages have been awarded on a pro-rata basis which has been divided amongst the Underwriters, these out of court settlements would also be relevant in order to determine as to what should be the reasonable damages that ought to have been awarded qua the present Defendants. The ld. Arbitrator has simply proceeded on the basis that qua each share, the assessment of reasonable compensation would be Rs.80/-.
96. The law on compensation for breach of contract under Sections 73 and 74 of the Indian Contract Act, 1872 has been laid down in a number of judgments. In Oil & Natural Gas Corporation Limited v. Saw Pipes Ltd. (2003) 5 SCC 705, Hon'ble Supreme Court held in the context of liquidated damages that:
"68. From the aforesaid discussions, it can be held that:
(1) Terms of the contract are required to be taken into consideration before arriving at the conclusion whether the party claiming damages is entitled to the same.
(2) If the terms are clear and unambiguous stipulating the liquidated damages in case of the breach of the contract unless it is held that such estimate of CS (OS) 2156/2012 Page 55 of 60 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:28.04.2022 17:28:03 damages/compensation is unreasonable or is by way of penalty, party who has committed the breach is required to pay such compensation and that is what is provided in Section 73 of the Contract Act.
(3) Section 74 is to be read along with Section 73 and, therefore, in every case of breach of contract, the person aggrieved by the breach is not required to prove actual loss or damage suffered by him before he can claim a decree. The court is competent to award reasonable compensation in case of breach even if no actual damage is proved to have been suffered in consequence of the breach of a contract. (4) In some contracts, it would be impossible for the court to assess the compensation arising from breach and if the compensation contemplated is not by way of penalty or unreasonable, the court can award the same if it is genuine pre-estimate by the parties as the measure of reasonable compensation."
97. For the purpose of assessing unliquidated damages under Section 73 of the Act, it would be pertinent to refer to the locus classicus English judgment in Hadley v. Baxendale [1854] EWHC J70, wherein the principle embodied in Section 73 was enunciated as under: -
"Where two parties have made a contract which one of them has broken, the damages which the other party ought to receive in respect of such breach of contract should be such as may fairly and reasonably be considered either arising naturally, i.e., according to the usual course of things, from such breach of contract itself, or such as may reasonably be supposed to have been in the contemplation of both parties, at the time they made the contract, as the probable result of the breach of it."CS (OS) 2156/2012 Page 56 of 60 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:28.04.2022 17:28:03
98. The Supreme Court reiterating the principle of remoteness of damages in Kanchan Udyog Ltd. v. United Spirits Ltd. (2017) 8 SCC 237 has relied on paragraph 1785 of Chitty on Contracts 26th edn (1989) Vol. 2, p. 1128- 1129 as extracted below:
"The important issue in remoteness of damage in the law of contract is whether a particular loss was within the reasonable contemplation of the parties, but causation must also be proved: there must be a causal connection between the defendant's breach of contract and the plaintiff's loss. The courts have avoided laying down any formal tests for causation: they have relied on common sense to guide decisions as to whether a breach of contract is a sufficiently substantial cause of plaintiff's loss."
99. Therefore, the settled legal position is that a party cannot be made responsible for indirect or remote loss that may have been caused to the claimant as a result of breach on the part of the Respondent/Defendant. In the opinion of this Court, the Underwriters could not have been made responsible for the entire loss suffered by the Plaintiff. The allegations and the history of these litigations shows that there was an interference by SEBI after the public issue for whatever reason, which led to withdrawal of the subscriptions by the initial subscribers. The losses and confusion that prevailed due to the letter issued by SEBI directing the Plaintiff to give investors the option to withdraw from the public issue and the withdrawal of subscriptions thereafter cannot be the sole responsibility of the Underwriters. The Plaintiff also appears to have contributed by its own conduct in the loss suffered by it, as is evident from the facts on record, though no criminal culpability may have been found by the investigating authorities. Moreover, the Ld. Arbitrator ought to have considered if the Plaintiff made any bona fide attempt to mitigate its losses.
CS (OS) 2156/2012 Page 57 of 60 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:28.04.2022 17:28:03100. Thus, based on the facts and circumstances that have emerged, the question that would arise is what is the reasonable compensation or damages to be awarded against the Underwriters. This Court is of the opinion that a large number of Underwriters have already settled their disputes with the Plaintiff, even during pendency of arbitral proceedings. After passing of the Awards, several parties have settled. The Plaintiff has to clearly shoulder a substantial part of the blame for the losses which it may have suffered. The liability to pay compensation/damages qua the Underwriters ought to thus be reduced to a reasonable amount i.e. 1/4th of the losses per share as computed by the ld. Arbitrator i.e., Rs.20/- per FCD/share. Further, the award of 18% interest p.a. by the Ld. Arbitrator is highly onerous and unsustainable, especially considering the prevalent market conditions. The said rate is also liable to be reduced to a reasonable percentage.
101. In a petition for pronouncement of judgment in terms of the Award under Sections 14 and 17 of the Arbitration Act, 1940, and while considering objections under Section 16, it is the settled legal position that the Court has to apply its mind to arrive at the conclusion whether there is any cause to modify the award under Section 15 of the Arbitration Act, 1940 (Union of India v. Manager, M/s Jain and Associates (2001) 3 SCC 277). It has further been held by the Supreme Court in Naraindas Lilaram Adnani v. Narsingdas Naraindas Adnani & Ors. 1995 Supp (1) SCC 312 that under Section 15(b) of the Arbitration Act, 1940, the Court, may, by order, modify or correct an Award.
102. Accordingly, in the facts and circumstances of the present case, while upholding the responsibility of the Underwriters to discharge their underwriting obligations, this Court holds that only reasonable damages CS (OS) 2156/2012 Page 58 of 60 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:28.04.2022 17:28:03 which arose in the natural course of things or were in the direct contemplation of the parties could have been awarded by the Ld. Arbitrator for the failure of the Underwriters to discharge their obligations under the Agreement. Thus, applying the principles of computation of damages as per settled law as also taking the account the settlements that have been entered into by the Plaintiff with similarly placed underwriters in the interest of justice, the damages awarded qua the Defendant are modified as under:
Total number of FCDs devolved upon the Defendant (19,549) x Rs. 20 = Rs. 3,90,980/-
103. Insofar as award of interest is concerned, the Underwriters cannot be held fully responsible for the delay in appointment of arbitrator or for the period when the arbitral proceedings of the present proceedings have remained pending. Accordingly, the amount awarded above as damages, shall be paid along with interest @7% p.a. from the date of pronouncement of the award i.e., 28th May, 2012 till today. If the entire awarded amount is paid within a period of 8 weeks, no further interest would be liable to be paid. However, in case of non-payment, simple interest on the entire awarded sum [i.e., principal amount + the interest @ 7% per annum from the date of award till today] would be liable to be paid @ 4.5% per annum. The costs of proceedings as awarded by the ld. Arbitrator are upheld.
104. The suit and the objections under Section 16 of the Arbitration Act, 1940 are disposed of in the above terms. All pending applications are also disposed of.
105. The sum of Rs.10,00,000/- deposited by the Defendants on July 18, 2019, which is already lying in a Fixed Deposit, along with the interest CS (OS) 2156/2012 Page 59 of 60 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:28.04.2022 17:28:03 accrued thereon is directed to be released by the Registrar General to the Defendant, within four weeks from today.
106. Judgment and decree as per the Award with the modification as set out above is pronounced.
107. Decree sheet be drawn accordingly.
PRATHIBA M. SINGH JUDGE APRIL 27, 2022 Rahul/AAD CS (OS) 2156/2012 Page 60 of 60